Citation : 2023 Latest Caselaw 12908 ALL
Judgement Date : 26 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 15 Case :- APPLICATION U/S 482 No. - 3954 of 2023 Applicant :- Asalam Khan And 4 Others Opposite Party :- State Of U.P Thru. Prin. Secy. Home And Another Counsel for Applicant :- Rakesh Kumar Saini Counsel for Opposite Party :- G.A. Hon'ble Ajai Kumar Srivastava-I,J.
1. Heard learned counsel for the applicants, 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 applicants for quashing the entire proceedings as well as Charge Sheet No.1 dated 23.11.2022 in Case Crime No.231 of 2022 under Section 147, 148, 323, 504, 506, 452, 336, I.P.C. P.S. Dhanepur, District-Gonda, which is pending before Chief Judicial Magistrate Gonda.
3. Learned counsel for the applicant has submitted that accused/ applicants 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 308, 325, 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 has also submitted that due to the absence of present applicants in the Court concerned, the impugned non-bailable warrants were also issued against them. He has also submitted that the process of non-bailable warrant issued against the applicants is in contravention of law laid down by the Hon'ble Supreme Court in Raghuvansh Dewanchand Bhasin vs. State of Maharashtra reported in (2012) 9 SCC 791 and in Inder Mohan Goswami and another vs. State of Uttaranchal and others reported in (2007) 12 SCC 1.
5. 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.
6. 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.
7. 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.
8. 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.
9. 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.
10. 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.
11. It is needless to mention here that in the eventuality of filing of any application for cancellation of process issued against the applicants praying for bail, the learned trial Court shall dispose of such application on its own merits, expeditiously, keeping in view the law laid down by the Hon'ble Supreme Court in Raghuvansh Dewanchand Bhasin' case (supra) and in Inder Mohan Goswami's case (supra) in respect of issuance of non-bailable warrant and 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 non-bailable warrant against the present applicant in abeyance for a period of three weeks from today.
It is made clear that in case, the present applicants fails to avail the benefit as aforesaid, the same shall stand automatically cease to exists without any further reference to this Court.
12. With the aforesaid observations, the instant application is finally disposed of.
Order Date :- 26.4.2023
Raj
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!