Citation : 2019 Latest Caselaw 1455 ALL
Judgement Date : 25 March, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 48 Case :- APPLICATION U/S 482 No. - 9980 of 2019 Applicant :- Ashish Yadav Opposite Party :- State Of U.P. And Another Counsel for Applicant :- Hare Krishna Tripathi Counsel for Opposite Party :- G.A. Hon'ble Om Prakash-VII,J.
The present application has been filed by the applicant under Section 482 Cr.P.C. with the prayer to quash the entire proceedings of complaint case no. 979 of 2016 (Punit Srivastava Vs. Ashish Yadav), under Section 138 Negotiable Instrument Act, P.S. Nawabad, district Jhansi pending in the court of Addl. Chief Judicial Magistrate-I, Court No. 1, Jhansi and also quash the non bailable warrant which was issued against the applicant on 1.6.2018 by the aforesaid court. Further prayer has been made to stay the further proceedings of the aforesaid case.
Heard learned counsel for the applicant and the learned AGA appearing for the State.
It is submitted by the learned counsel for the applicant that the complaint was filed on the basis of false facts and also on the basis of malice. It is further submitted that from the version of the complaint, offence under the aforesaid Section is not made out against the applicant. The impugned order suffers from illegality and infirmity.
On the other hand learned A.G.A. opposed the prayer.
Having regard to the facts and circumstances of the case, after perusing the entire record and having considered the submissions made by the learned counsel for the parties, I am of the view that no case is made out to interfere with the impugned order. The impugned order does not suffer from any infirmity or illegality. The Magistrate dealing with complaint at this stage has to see only prima-facie case and it cannot be said that no prima-facie case is made out against the applicant. Further, the plea raised before this Court would require leading of evidence, which can be raised before the court concerned at the appropriate Stage. Hence, the prayer made in the present application is refused.
However, it is observed that in case the applicant surrenders before the court below and apply for bail within twenty one days from today, the same shall be considered and decided in view of the settled law. For a period of twenty one days from today, no coercive action shall be taken against the applicant.
It is made clear that no further time shall be allowed to the applicant for surrender before the court concerned.
With the above observations, the application stands disposed of.
Order Date :- 25.3.2019
Sachdeva
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!