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

Ram Lakhan And Another vs State Of U.P. Thru. Addl. Chief ...
2023 Latest Caselaw 10941 ALL

Citation : 2023 Latest Caselaw 10941 ALL
Judgement Date : 12 April, 2023

Allahabad High Court
Ram Lakhan And Another vs State Of U.P. Thru. Addl. Chief ... on 12 April, 2023
Bench: Ajai Kumar Srivastava-I



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 15
 

 
Case :- APPLICATION U/S 482 No. - 3517 of 2023
 

 
Applicant :- Ram Lakhan And Another
 
Opposite Party :- State Of U.P. Thru. Addl. Chief Secy. Home And Another
 
Counsel for Applicant :- Kartik Rawat
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajai Kumar Srivastava-I,J.

Heard Sri Kartik Rawat, learned counsel for the applicants and Sri Vijay Prakash, learned A.G.A. for the State.

The instant application has been filed by the present applicants for quashing the entire criminal proceeding of Criminal Case No.5388/2021, State vs. Ram Lakhan and others, arising out of Case Crime No.52/2019, under Sections 143, 186, 341, 336, 353 I.P.C. and Section 7 of Criminal Law (Amendment) Act, 2013, Police Station Mishrikh, District Sitapur.

Learned counsel for the applicants has submitted that accused/ applicants are innocent, who have been falsely implicated in this case due to some ulterior reason.

His further submission is that the content of the first information report does not disclose any ingredients, which are essential to constitute offence under Sections 147, 148, 323, 504 I.P.C. He has also submitted that even during investigation, no credible evidence could be collected against the present accused/ applicants. Despite, this fact, a charge sheet came to be laid mechanically against the applicants.

Learned counsel for the applicants, on the basis of aforesaid submissions, has submitted that the present proceeding is nothing but an abuse of process of this Court and a malicious prosecution too, which deserves to be quashed.

Per contra, learned A.G.A. for the State has vehemently submitted that the law of quashing has been fairly settled in the celebrated judgment rendered by the Hon'ble Supreme Court in State of Haryana vs. Bhajan Lal reported in 1992 Supp (1) SCC 335 and R.P. Kapur Vs. State of Punjab AIR 1960 SC 866.

His further submission is that in view of law laid down by the Hon'ble Supreme Court in Ramveer Upadhyay vs. State of U.P. reported in AIR 2022 SC 2044 and Rathish Babu Unnikrishnan vs. State (NCT of Delhi) reported in 2022 SCC OnLine SC 513, truthfulness or otherwise of the prosecution version or defence version cannot be looked into at this stage. At such an early stage to rush of this Court for quashing itself is an abuse of process of this Court as the trial has not progressed substantially.

Thus, in view of aforesaid, learned A.G.A. has submitted that the present applications under Section 482 Cr.P.C. devoid of merit and deserves to be dismissed.

Having heard the learned counsel for the applicants, learned A.G.A. for the State and upon perusal of record including the first information report and the charge sheet laid against the present applicants, this Court is of considered view that in view of law laid down by the Hon'ble Supreme Court in Bhajan Lal's case (supra), R.P. Kapur's case (supra), Ramveer Upadhyay's case (supra) and Rathish Babu Unnikrishnan's case (supra), no ground for quashing the instant proceeding exists.

Accordingly, the prayer for quashing the proceedings under challenge is refused as this Court does not find any illegality, impropriety and incorrectness in the same. There is no abuse of court's process either.

However, the applicants will have an opportunity at the appropriate stage to move an application for discharge taking therein all the pleas factual and legal which may be available to them, in accordance with law. In case, such an application is moved before the learned trial Court, the learned trial Court shall dispose of the same by a speaking and reasoned order strictly, in accordance with law.

It is needless to mention that if the applicants apply for grant of bail, the court below shall consider and decide the same expeditiously, in accordance with law laid down by the Hon'ble Supreme Court in Satender Kumar Antill vs. Central Bureau of Investigation and others : MANU/SC/1024/2021 by keeping the order of issuing bailable warrant against the present applicant in abeyance for a period of four weeks from today.

It is made clear that the in case, it is observed by learned trial Court that the present applicants have extended cooperation in getting the investigation concluded, in that eventuality learned trial Court shall also consider the application for bail moved by them in the light of law laid down in Aman Preet Singh v. C.B.I., 2021 SCC OnLine SC 941.

With the aforesaid observations, the instant application is finally disposed of.

Order Date :- 12.4.2023

A.Dewal

 

 

 
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