Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Kusum And 2 Others vs State Of U.P.
2023 Latest Caselaw 10951 ALL

Citation : 2023 Latest Caselaw 10951 ALL
Judgement Date : 12 April, 2023

Allahabad High Court
Smt Kusum And 2 Others vs State Of U.P. on 12 April, 2023
Bench: Rahul Chaturvedi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 67
 

 
Case :- APPLICATION U/S 482 No. - 12724 of 2023
 

 
Applicant :- Smt Kusum And 2 Others
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Dhiraj Kumar Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rahul Chaturvedi,J.

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

This application u/s 482 Cr.P.C. has been preferred seeking the quashing of N.B.W. order dated 21.2.2023 passed by learned Additional Sessions Judge, Court No.3, Saharanpur in Session Trial No.121 of 2013 (State vs. Pawan and others) arising out of Case Crime No.672 of 2011, under Sections 363, 366, 376(2)(g) I.P.C., P.S.-Deoband, District-Saharanpur.

It is submitted by learned counsel for the applicants that on earlier occasion the applicants have approached this Court by filing a revision have Criminal Revision No.2576 of 2013 (Jal Singh and 2 others vs. State of U.P. and another), wherein the Coordinate Bench of this Court vide order dated 07.10.2013 stayed the proceeding of S.T. No.121 of 2013. Later on in the light of Apex Court's judgment in Asian Resurfacing of Road Agency Pvt. Ltd. and other Vs. Central Bureau of Investigation the aforesaid interim order was vacated on 8.9.2022 and thereafter the applicants were directed to appear and participate in the proceeding. Despite the said vacation order, in all fairness the applicants ought to have surrendered before the court and applied for bail, but instead of doing so, they are running away from the process of the court. Left with no other option, the court concerned have issued non bailable warrants against the applicants on 21.02.2023 in order to procure the attendance of applicants.

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 clients would suffice, if a direction may be given to the courts below to decide their bail application within specific time frame as the N.B.W. dated 21.2.2023 is under operation against the applicants.

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 application stands disposed of with the direction that if the applicants surrender within 10 days from today and apply for bail, their bail application shall be adjudicated and decided 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 10 days from today, non bailable warrant dated 21.2.2023 issued against the applicants in aforesaid case shall not be given effect to.

It is made clear that no time extension application would be entertained for extending the period of 10 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.

Order Date :- 12.4.2023

M. Kumar

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter