Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Sunita Sharma Alias Babli And ... vs State Of U.P. And Another
2023 Latest Caselaw 10683 ALL

Citation : 2023 Latest Caselaw 10683 ALL
Judgement Date : 11 April, 2023

Allahabad High Court
Smt. Sunita Sharma Alias Babli And ... vs State Of U.P. And Another on 11 April, 2023
Bench: Rahul Chaturvedi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 67
 

 
Case :- APPLICATION U/S 482 No. - 12464 of 2023
 

 
Applicant :- Smt. Sunita Sharma Alias Babli And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- J.P. Pandey,Devesh Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rahul Chaturvedi,J.

Heard learned counsel for the applicants, learned A.G.A. and perused the record.

By means of the present 482 Cr.P.C. application, the prayer sought by the applicants is to quash the entire proceeding of complaint case no. T1043/19 (1035/2017) under Section 323, 452, 504, 506 IPC, P.S. Nabijabad, District Bijnor including the summoning order dated 23.03.2023 pending in the court of Civil Judge (JD)/Judicial Magistrate, Najibabad, Bijnor.

This is second 482 application. The earlier 482 application was disposed of with certain direction by order dated 26.07.2018.

Learned counsel for the applicant submits that pursuant to the earlier order of this Court fresh summoning order was passed by Judicial Magistrate, Bijnor by order dated 23.03.2022 by recording entire factual details of which the applicant was summoned under Sections 323, 452, 504 and 506 IPC.

I do not find any illegality or material fallacy in the impugned order, therefore the prayer for quashing the entire proceeding is hereby refused.

However, after arguing the case for quite some time at length and pitted against certain observations made by the Court, learned counsel for the applicants himself has given up to address the Court on merits of the case and prayed, that the purpose of his client would suffice, if a direction may be given to the courts below to decide their bail application within specific time frame.

Considering the entire facts and circumstances of the case and the arguments advanced, this Court is of the opinion that since learned counsel for the applicants has already given up that he does not want to press the case on merit, in the fitness of circumstances, this 482 Cr.P.C. application stands disposed of with the direction that the court below would extend the benefit of interim bail (in a given case, it is discretion of the court concerned) as contemplated in the law laid down by this Court in the case of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 as well as judgement passed by Hon'ble Apex Court reported in 2009 (3) ADJ 322 (SC) Lal Kamlendra Pratap Singh Vs. State of U.P. after the applicants surrender within 14 days from today before the court and if their bail application is filed, the same shall be adjudicated by the courts below with speaking and reasoned order, strictly in accordance with law, in the light of the judgment given by Hon'ble Apex Court in the case of Hussain and another Vs. Union of India reported in (2017) 5 SCC Page-702, relevant extract of which reads as under :-

"?.......Judicial service as well as legal service are not like any other services. They are missions for serving the society. The mission is not achieved if the litigant who is waiting in the queue does not get his turn for a long time"....... "Decision of cases of under-trials in custody is one of the priority areas. There are obstructions at every level in enforcement of right of speedy trial; vested interests or unscrupulous elements try to delay the proceedings"....... "In spite of all odds, determined efforts are required at every level for success of the mission"..... "The Presiding Officer of a court cannot rest in a state of helplessness. This is the constitutional responsibility of the State to provide necessary infrastructure and of the High Courts to monitor the functioning of subordinate courts to ensure timely disposal of cases."

To satiate speedy disposal of the cases, the courts below are issued following directions in accordance with the observations made in the case of Hussain and another (Supra):

(i)Bail applications be disposed of normally within one week :

(ii) Magisterial trials, where accused are in custody, be normally concluded within six months and sessions trials where accused are in custody be normally concluded within two years.

(iii).......................................................................................................;

(iv)......................................................................................................."

The above timelines may be the touchstone for assessment of judicial performance in annual confidential reports.

For the period of 14 days from today, no coercive action shall be taken against the applicant in the aforementioned case.

It is made clear that no time extension application would be entertained for extending the period of 14 days.

The ratio mentioned above is the last word for every judicial officers for abiding with the directions of the Hon'ble Apex Court. In the aforesaid scenario, it would be pertinent to refer the case of Brahm Singh and others Vs. State of U.P. and others decided on 08.07.2016 in Criminal Misc. Writ Petition No.15609 of 2016 whereby co-ordinate Bench of this Court, while taking into account the concerns of most of the counsels with regard to the long pending bail applications at lower courts' stage has expressed their anguish and concern.

In the aforesaid backdrop, learned Sessions Judge/the concerned Trial Judge is directed to ensure that the guidelines given in the case of Hussain and another (supra) as well as in Brahm Singh and others(Supra) has to be carried out in its letter and spirit, failing which an adverse inference would be drawn against the erring officers and this Court would be compelled to take appropriate action against them, if found that there is laxity in adhering the above directions.

In the event, the bail application is not decided within seven days as contemplated above, the learned Judge will have to spell out the justifiable reasons and record the same on the order sheet of such cases.

After being bailed out, the applicants if so advise may move discharge application, which shall be heard and decided by the court concerned as expeditiously as possible by a reasoned order.

Order Date :- 11.4.2023

Abhishek Sri.

 

 

 
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