Citation : 2023 Latest Caselaw 12711 ALL
Judgement Date : 25 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 40 Case :- WRIT - C No. - 13676 of 2023 Petitioner :- Parasnath Singh Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Desh Ratan Chaudhary,Sanjay Dwivedi Counsel for Respondent :- C.S.C. Hon'ble Mahesh Chandra Tripathi,J.
Hon'ble Manjive Shukla,J.
Heard learned counsel for the petitioner and learned Standing Counsel for the State respondents.
Present writ petition is preferred with the prayer to command second respondent to issue character certificate to the petitioner forthwith. Alternatively prayer is made to direct the second respondent to consider and pass appropriate order on the representation dated 30.8.022 (Annexure no.7 to the writ petition).
Learned counsel for the petitioner submits that the petitioner is implicated in Case Crime No.10/2020 under Section 419, 420, 504, 506 IPC and Section 3 of SC/ST Act, P.S. Kotwali Chunar, District Mirzapur. In the said case, charge-sheet has already been submitted against the petitioner and trial court has taken cognizance on the same on 06.01.2022. The said cognizance order is assailed in Criminal Appeal no.1378 of 2022 (Parasnath Singh vs. State of U.P. and another) before learned Single Judge, wherein, interim protection was accorded to the petitioner. Another case has also been registered against the petitioner bearing Case Crime no.277/2010 under Section 447, 448, 452, 382, 504, 506, 427 IPC, wherein, petitioner has been acquitted by the Trial Court vide order dated 18.06.2014. A third case is also registered against the petitioner bearing Case Crime no.434/2017 under Section 406 IPC, P.S. Chunar, District Mirzapur, wherein, Final Report no.85 dated 15.10.2017 was submitted.
In this backdrop, he submits that on account of pendency of solitary case, the character certificate cannot be denied to the petitioner. In support of his submissions, learned counsel for the petitioner has placed reliance upon Division Bench judgment of this Court in Dharmendra Sharma And Another v. State of U.P. And Others (Writ C No. 38859of 2012, dt. 11.2.2014). He further submits that the petitioner has moved a detailed representation before the second respondent for redressal of his grievance in the light of aforesaid judgment, which is still pending for consideration as such the direction may be issued to the second respondent to decide the same expeditiously.
Learned Standing Counsel fairly states in case the aforesaid representation is still pending and has not been decided, definitely, the same would be considered and decided expeditiously as per law.
In the facts and circumstances, no useful purpose would be served in keeping the writ petition pending and with the consent of the parties, the writ petition is disposed of finally asking the second respondent to decide the aforesaid representation of the petitioner strictly, in accordance with law and in the light of Dharmendra Sharma (supra), expeditiously preferably within six weeks from the date of production of a certified copy of this order before him.
Order Date :- 25.4.2023
A. Pandey
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!