Citation : 2023 Latest Caselaw 11814 ALL
Judgement Date : 19 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 15 Case :- APPLICATION U/S 482 No. - 3761 of 2023 Applicant :- Durga Prasad Dubey Opposite Party :- State Of U.P. Thru. Prin. Secy. Ministry Of Home Deptt. Lko. And Another Counsel for Applicant :- Abhinav Srivastava,Rahul Srivastava Counsel for Opposite Party :- G.A. Hon'ble Ajai Kumar Srivastava-I,J.
1. Heard learned counsel for the applicant, learned A.G.A. for the State and perused the entire record.
2. This application under Section 482 Cr.P.C. has been filed by the applicant for quashing the entire proceeding arising out of Crime No.0392 of 2020 "State of U.P. vs. Durga Prasad Dubey", under Sections 419, 420, 504, 506 I.P.C., Police Station Khandasa, District Ayodhya, pending in the Court of Additional Civil Judge (Junior Division) 5th/Judicial Magistrate, Faizabad, quashing the charge sheet bearing no.01 of 2020 dated 18.11.2020 submitted against the applicant under Sections 419, 420, 504, 506 I.P.C. in FIR No.0392 of 2020, Police Station Khandasa, District Faizabad/Ayodhya and also quashing the cognizance order dated 18.11.2020, passed by Court of Additional Civil Judge (Junior Division) 5th/Judicial Magistrate, Faizabad "State vs. Durga Prasad Dubey", under Sections 419, 420, 504, 506 I.P.C., Police Station Khandasa, District Ayodhya as well as quashing the summoning order dated 10.03.2023 passed by the Court of Additional Civil Judge (Junior Division) 5th/Judicial Magistrate, Faizabad "State of U.P. vs. Durga Prasad Dubey", under Sections 419, 420, 504, 506 I.P.C. in FIR No.0392 of 2020, Police Station Khandasa, District Faizabad/Ayodhya.
3. Learned counsel for the applicant has submitted that accused/ applicant is innocent, who has been falsely implicated in this case due to some ulterior reason.
4. 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 419, 420, 323, 504, 506 I.P.C. He has also submitted that even during investigation, no credible evidence could be collected against the present accused/ applicant. Despite this fact, a charge sheet came to be laid mechanically against the applicant.
5. His next submission is that the learned trial court, vide order dated 18.11.2020, proceeded to take cognizance and consequently, the applicant came to be summoned to stand trial.
6. Learned counsel for the applicant, 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.
7. 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.
8. 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.
9. Thus, in view of aforesaid, learned A.G.A. has submitted that the present application under Section 482 Cr.P.C. devoid of merit and deserves to be dismissed.
10. Having heard the learned counsel for the applicant, 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 applicant, 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.
11. Accordingly, the prayer for quashing the entire proceeding of aforesaid case, impugned charge sheet as well as impugned summoning order and cognizance order is refused as this Court does not find any illegality, impropriety and incorrectness in the proceedings under challenge. There is no abuse of court's process either.
12. However, it is needless to mention that if the applicant applies 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.
13. With the aforesaid observations, the instant application is finally disposed of.
Order Date :- 19.4.2023
Mahesh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!