Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Piyush Srivastava @ Laki vs State Of U.P. & Another
2021 Latest Caselaw 10928 ALL

Citation : 2021 Latest Caselaw 10928 ALL
Judgement Date : 26 August, 2021

Allahabad High Court
Piyush Srivastava @ Laki vs State Of U.P. & Another on 26 August, 2021
Bench: Karunesh Singh Pawar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 27
 

 
Case :- U/S 482/378/407 No. - 856 of 2021
 

 
Applicant :- Piyush Srivastava @ Laki
 
Opposite Party :- State Of U.P. & Another
 
Counsel for Applicant :- Sanjay Kumar Srivastava,Akshat Kumar
 
Counsel for Opposite Party :- G.A.,Hari Bux Singh,Ipsha Mishra
 

 
Hon'ble Karunesh Singh Pawar,J.

Heard learned counsel for the petitioner, learned A.G.A. for the State, learned counsel for the complainant, and perused the record.

This application under Section 482 Cr.P.C. has been filed for quashing of the summoning order dated 14.7.2020 in Criminal Case No.139 of 2020 passed by Addl. CJM, Court No.32, Lucknow and proceedings of Case Crime No.0079 under sections 147, 427, 504, 506 I.P.C., P.S. Bazarkhala, district Lucknow.

In compliance of order dated 13.8.2021, the parties are present in court. On a query being made, respondent No.2 has stated that he does not want to enter into settlement.

Short submission of learned counsel for the petitioners is that learned Additional Chief Judicial Magistrate while taking cognizance of the offence has passed order on printed proforma and issued process against the petitioners without applying judicial mind. It is submitted that the order impugned is, thus, cryptic order and shows clear non-application of mind by the learned Magistrate.

In support of his arguments, learned counsel of the applicants has relied upon the judgment of this court passed in APPLICATION U/S 482 No.- 11334 of 2021, Pankaj Jaiswal vs. State of U.P. dated 9.8.2021 where this court, after considering various cases of this Court and Apex Court, has observed that passing orders on printed proforma by filling up the blanks without application of judicial mind is objectionable and deserves to be deprecated. The summoning of an accused in a criminal case is a serious matter and while taking cognizance and issuing process the order passed by the Magistrate must reflect the application of mind though reasons are not required to be reduced in writing (Megh Nath Guptas & Anr V State of U.P. And Anr, 2008 (62) ACC 826, in which reference has been made to the cases of Deputy Chief Controller Import and Export Vs Roshan Lal Agarwal, 2003 (4) ACC 686 (SC), UP Pollution Control Board Vs Mohan Meakins, 2000 (2) JIC 159 (SC): AIR 2000 SC 1456 and Kanti Bhadra Vs State of West Bengal, 2000 (1) JIC 751 (SC): 2000 (40) ACC 441 (SC).

Learned A.G.A. for the State, on the other hand, submits that after filing of the charge-sheet, prima facie Magistrate has to see whether on the basis of the material collected by the Investigating Officer case is made out or not. The impugned order suffers from no illegality. He submits that the Magistrate must have applied his judicial mind.

On due consideration to the submissions made by learned counsel for the parties' and perusal of the impugned order, it transpires that that the impugned order by which cognizance has been taken by the learned Magistrate and process has been issued, in fact, has been passed on a printed proforma by filling the blanks. It has been rightly held in the case of Pankaj Jaiswal (supra) that judicial orders cannot be allowed to be passed in a mechanical manner either by filling in blank on a printed proforma or by affixing a ready made seal etc. of the order on a plain paper. Such tendency must be deprecated and cannot be allowed to perpetuate. This reflects not only lack of application of mind to the facts of the case but is also against the settled judicial norms. Therefore, this practice must be stopped forthwith.

Accordingly, the present petition succeeds and is allowed. The impugned cognizance order dated 14.7.2020 (supra) is hereby quashed. The matter is remanded back to Addl. Chief Judicial Magistrate, Court No.32, Lucknow who shall consider and decide the issue afresh for taking cognizance and summoning the applicant and pass appropriate orders in accordance with law, within a period of one month from the date of receipt of certified copy of this order.

Office is directed to send copy of this order to the concerned court below within a week from today.

Order Date :- 26.8.2021

kkb/

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter