Citation : 2019 Latest Caselaw 6045 ALL
Judgement Date : 9 July, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 71 Case :- CRIMINAL APPEAL No. - 4539 of 2019 Appellant :- Shahnuma Alvi And 4 Others Respondent :- State Of U.P. And Another Counsel for Appellant :- Bratendra Singh Counsel for Respondent :- G.A. Hon'ble Rajiv Gupta,J.
Heard learned counsel for the appellants, learned AGA for the State and perused the record.
This criminal appeal has been filed by the appellants with the prayer to quash the entire criminal proceedings of Special Trial No. 47 of 2019 including the summoning order dated 08.05.2019 (Seema Devi Vs. Shahnuma Alvi and others), under Sections 147, 148, 149, 323, 504, 506, 376D IPC and Sections 3(1)(s) and Section 3(2)5 of SC/ST Act, Police Station Alau, District Mainpuri.
As per the allegations made in the complaint, it is alleged that on 15.04.2018 at about 7:30 PM, while the first informant was returning back to her home, the appellants on gun point had committed rape upon her and on raising alarm, they fled away.
Learned counsel for the appellants has submitted that from the perusal of the allegations made in the complaint and the material collected during the course of enquiry, no offence is disclosed against the appellants and the present prosecution has been instituted with a malafide intention for the purposes of harassment. He has pointed out certain documents and statements in support of his contention.
Per contra, learned AGA has submitted that from the perusal of the allegations made in the complaint and the material collected during the course of investigation, prima facie offence is clearly made out against the appellants and as such, entire criminal proceedings cannot be quashed.
Moreover, at this stage, only prima facie case is to be seen in the light of the law laid down by the Hon'ble Apex Court in the cases of R.P. Kapur Vs. State of Punjab, AIR 1960 SC 866, State of Haryana Vs. Bhajan Lal, 1992 SCC (Cri.) 426, State of Bihar Vs. P.P. Sharma, 1992 SCC (Cri.) 192 and lastly Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another, (Para-10) 2005 SCC (Cri.) 283. The disputed defence of the accused cannot be considered at this stage.
The prayer for quashing the entire criminal proceedings as well as summoning order is therefore refused.
However, it is directed that if the appellants appear/surrender before the court below and apply for bail, their prayer for bail shall be considered and decided as expeditiously as possible after giving opportunity of hearing to both the parties.
With the aforesaid observations, this criminal appeal is finally disposed of.
Order Date :- 9.7.2019
Nadim
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!