Citation : 2021 Latest Caselaw 8495 ALL
Judgement Date : 23 July, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 49 Case :- APPLICATION U/S 482 No. - 10056 of 2021 Applicant :- Lalji And Another Opposite Party :- State of U.P. and Another Counsel for Applicant :- Saroj Kumar Dubey Counsel for Opposite Party :- G.A. Hon'ble Vivek Agarwal,J.
1. Heard Sri Saroj Kumar Dubey, learned counsel for applicants and Sri Nagendra Srivastava, learned AGA for the State.
2. Sri Saroj Kumar Dubey, learned counsel for the applicants submits that cognizance order dated 13.03.2020, passed by learned Judicial Magistrate Ist, Court No. 17, Jaunpur, in Case No. 3961 of 2020 (State vs. Lalji and Another), arising out of Case Crime No.047 of 2018, under Sections 3/5 of Prevention of Damages to Property Act, 1984, Police Station Sujanganj, District Jaunpur, is on a printed proforma and reveals non-application of mind while taking cognizance of the offence.
3. It has been submitted by learned counsel for the applicant that the learned Judicial Magistrate Ist, Court No. 17, Jaunpur did not apply his judicial mind at the time of passing the cognizance order against the applicants as the impugned cognizance order has been passed on a printed proforma, which is not permissible under law. In support of his contention, learned counsel for the applicant has relied upon the judgment in the case of Ankit Vs. State of U.P. & Another; 2009 (9) ADJ 778.
4. Certified copy of the impugned cognizance order is annexed as Annexure-8 to the affidavit which goes to show that the order has been passed on a printed proforma by filling up the blanks. Blanks on the printed proforma appear to have been filled by the court employee. Learned Judicial Magistrate Ist, Court No. 17, Jaunpur has simply put his initial over his name without applying his judicial mind before passing the said order.
5. The argument advanced on behalf of applicants has substance. The use of blanks printed proforma in passing the judicial order is not proper and the order of cognizance the applicant has been passed without application of judicial mind, which is substantiated by the fact that even the date has not been mentioned filling up the blanks which has been left in the rubber stamp for mentioning the date of appearance.
6. In view of the facts and circumstances of the case, stated above and the law laid down in case of Ankit (supra), the impugned cognizance order dated 13.03.2020, is hereby quashed. Learned court below is directed to pass a fresh order on the complaint after applying his judicial mind.
7. In above terms, petition is disposed off.
Order Date :- 23.7.2021
Ravi/-
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!