Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Pushpa Devi vs State Of U.P. And Another
2022 Latest Caselaw 5116 ALL

Citation : 2022 Latest Caselaw 5116 ALL
Judgement Date : 10 June, 2022

Allahabad High Court
Smt. Pushpa Devi vs State Of U.P. And Another on 10 June, 2022
Bench: Shekhar Kumar Yadav



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 52
 

 
Case :- APPLICATION U/S 482 No. - 6750 of 2022
 

 
Applicant :- Smt. Pushpa Devi
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Manish Kumar Dwivedi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shekhar Kumar Yadav,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the material available on record.

This application under Section 482 Cr.P.C. has been filed by applicant to quash the entire proceeding of Criminal Case No.3691 of 2018 (State Vs. Pushpa and others) arising out of Case Crime No.573 of 2017, under Sections 323, 506 IPC, Police Station Quarsi, District Aligarh, pending in the Court of C.J.M., Aligarh.

Submission of learned counsel for the applicant is that the applicant has been falsely implicated in the present case just to pressurize and harass the applicant, in fact, no such incident has taken place. Further submission is that no offence against the applicant is disclosed and the court below has utterly failed to consider as no prima facie case is made out against the applicant. He also pointed out certain documents in support of his contention.

From the perusal of material on record and looking into the facts of the case at this stage it cannot be said that no offence is made out against the applicant. All the submissions made at the bar relates to the disputed question of fact, which cannot be adjudicated upon by this Court under Section 482 Cr.P.C. At this stage only prima facie case is to be seen in the light of the law laid down by Supreme Court in cases of R.P. Kapur Vs. State of Punjab, A.I.R. 1960 S.C. 866, State of Haryana Vs. Bhajan Lal, 1992 SCC (Cr.) 426, State of Bihar Vs. P.P.Sharma, 1992 SCC (Cr.) 192 and lastly Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another (Para-10) 2005 SCC (Cr.) 283. The disputed defence of the accused cannot be considered at this stage. Moreover, the applicant has got a right of discharge under Section 239 or 227/228 Cr.P.C. as the case may be, before the court below and he is free to take all the submissions in the said discharge application before the trial court.

The prayer for quashing the entire proceedings of the above mentioned case is hereby refused.

At this stage, learned counsel for the applicant submitted that directions may be given to the court below to consider the bail application of the applicant in view of the judgment in the case Satendra Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922.

In the case of Satendra Kumar Antil (supra), the Hon'ble Supreme Court laid down the guidelines for deciding of the bail application. For that purpose, the cases have been divided under four categories. The Hon'ble Supreme Court has observed that the trial courts and the High Courts will keep in mind the aforesaid guidelines, while considering the bail application. This Court has no doubt, that as and when, the applicant approach the trial court for bail, the trial court shall definitely follow the directions given in the case of Satendra Kumar Antil (supra).

However, considering the nature of the allegations made in the F. I. R. and submissions made by learned counsel for the applicant, it is directed that in case the applicant appears and surrender before the court concerned within 30 days from today and applies for bail, the same shall be heard and disposed of expeditiously by the courts below in view of the settled law laid by this Court in the case of Satendra Kumar Antil (Supra).

For a period of 30 days from today or till the disposal of the application for grant of bail, whichever is earlier, no coercive action shall be taken against the applicant in the aforesaid case. However, in case, the applicant do not appear before the court below within the aforesaid period, trial court will be at liberty to take coercive action against him in accordance with law.

With the above directions, this application u/s 482 is disposed of finally.

Order Date :- 10.6.2022

Gaurav

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter