Citation : 2023 Latest Caselaw 12405 ALL
Judgement Date : 21 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 70 Case :- APPLICATION U/S 482 No. - 37189 of 2016 Applicant :- Ranjeet Singh And 4 Others Opposite Party :- State Of U.P.And Another Counsel for Applicant :- Rakesh Kumar Srivastava,Pawan Kumar Srivastava Counsel for Opposite Party :- G.A. Hon'ble Shekhar Kumar Yadav,J.
Vide order dated 08.12.2016, while granting interim protection to the applicants, the matter was referred to the Mediation Centre of this Court. The court also directed the Mediation Centre to conclude its proceeding within a period of three months.
Office report regarding mediation is silent. However, learned counsel for the applicants fairly stated that the mediation is failed.
Heard learned counsel for the applicants, 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 applicants to quash the charge sheet dated 26.12.2015 including the congizance order dated 02.03.2016 in Case No.1268 of 2016 arising out of Case Crime No.108 of 2015, under Sections 498-A, 323, 504, 376, 511, 354B IPC, Police Station Mahila Thana, District Baghpat.
Submission of learned counsel for the applicants is that the applicants have been falsely implicated in the present case just to pressurize and harass the applicants, in fact, no such incident has taken place. The applicants have never committed any offence as alleged against them. The entire family of application no.1 has been implicated in the present case. The applicants have never demanded any additional dowry from the opposite party no.2. The applicant no.1 is husband of opposite party no.2. The applicant no.2 is the mother in law aged about 70 years and suffering from several old disease and she has no concern with the alleged incident. The applicant no.1 always ready to keep his wife and the same purpose he filed a suit under Section 9 of Hindu Marriage Act. Further submission is that no offence against the applicants is disclosed and the court below has utterly failed to consider as no prima facie case is made out against the applicants. 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 applicants. 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 M/s Neeharika Infrastructure Pvt. Ltd. vs. State of Maharashtra, AIR 2021 SC 1918, 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.
The prayer for quashing the entire proceedings of the above mentioned case is hereby refused.
At this stage, learned counsel for the applicants submitted that directions may be given to the court below to consider the bail application of the applicants in view of the judgment in the case Satender Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922.
In the case of Satender 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 applicants approach the trial court for bail, the trial court shall definitely follow the directions given in the case of Satender Kumar Antil (supra).
However, considering the nature of the allegations and submissions made by learned counsel for the applicants, it is directed that in case the applicants appear and surrender before the court concerned and apply 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 Satender Kumar Antil (Supra).
With the above directions, this application u/s 482 is disposed of finally.
Order Date :- 21.4.2023
Ajeet
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!