Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Keshav Prasad Sen vs State Of U.P. And Another
2021 Latest Caselaw 9020 ALL

Citation : 2021 Latest Caselaw 9020 ALL
Judgement Date : 29 July, 2021

Allahabad High Court
Keshav Prasad Sen vs State Of U.P. And Another on 29 July, 2021
Bench: Vivek Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 49
 

 
Case :- APPLICATION U/S 482 No. - 17756 of 2020
 

 
Applicant :- Keshav Prasad Sen
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sanjeev Kumar Khare
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vivek Agarwal,J.

1. Sri Sanjeev Kumar Khare, learned counsel for the applicant submits that summoning order dated 18.01.2018 passed by learned Chief Judicial Magistrate, Mahoba in Case No.157 of 2018 arising out of Case Crime No.0086 of 2018 under section 504, 304-A IPC, Police Station-Panwari, District-Mahoba is mechanical and has been issued in a pre-typed/printed proforma without any application of mind. He places reliance on the decision of this Court in Application U/S 438 No. 5525 of 2020 and 13883 of 2020 and prays for quashing of the summoning order.

2. It has been submitted by learned counsel for the applicant that the Judicial Magistrate did not apply his judicial mind at the time of passing the summoning order against the applicant as the impugned summoning 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.

3. Certified copy of the impugned summoning order is annexed as Annexure-4A 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 Magistrate has simply put his initial over his name without applying his judicial mind before passing the said order.

4. The argument advanced on behalf of applicant has substance. The use of blanks printed proforma in passing the judicial order is not proper and the order of summoning 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.

5. In view of the facts and circumstances of the case, stated above and the law laid down in case of Ankit Vs. State of U.P. & another (supra), the impugned summoning order dated 18.01.2018, is hereby quashed. Learned court below is directed to pass a fresh order on the complaint after applying his judicial mind.

6. In above terms, Application is disposed off.

Order Date :- 29.7.2021

Ashutosh

 

 

 
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