Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bholanath And 18 Others vs State Of U.P. ...
2023 Latest Caselaw 9640 ALL

Citation : 2023 Latest Caselaw 9640 ALL
Judgement Date : 3 April, 2023

Allahabad High Court
Bholanath And 18 Others vs State Of U.P. ... on 3 April, 2023
Bench: Ajai Kumar Srivastava-I



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 15
 

 
Case :- APPLICATION U/S 482 No. - 3084 of 2023
 

 
Applicant :- Bholanath And 18 Others
 
Opposite Party :- State Of U.P. Thru.Prin.Secy.Home Deptt. And Another
 
Counsel for Applicant :- Umesh Chandra Tripathi,Anand Babu Dixit,Rajan Mishra,Shambhunath Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajai Kumar Srivastava-I,J.

Heard learned counsel for the applicants, learned A.G.A. for the State and perused the entire record.

This application under Section 482 Cr.P.C. has been filed by the applicants for quashing the summoning order dated 07.03.2023 and 21.02.2023, passed by learned court of ACJM Court No.17, Sultanpur on printed proforma in Case No.1939 of 2019, arising out of FIR No.421 of 2018, under Sections 147, 149, 323, 504, 506, 325, 308 I.P.C., Police Station Chanda, District Sultanpur and also quashing the bailable warrant dated 16.03.2023, passed by learned Court of ACJM, Court No.17, Sultanpur in Case No.1939 of 2019 arising out of FIR No.21 of 2018, under Sections 147, 149, 323, 504, 506, 325, 308 I.P.C., Police Station Chanda, District Sultanpur.

Learned counsel for the applicants has submitted that accused/ applicants are innocent, who have been falsely implicated in this case due to some ulterior reason.

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 147, 149, 323, 504, 307, 308 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 under Sections 147, 149, 323, 504, 506, 325, 308 I.P.C. against the applicants.

His next submission is that the learned trial court, vide order dated 07.03.2023 and 21.02.2023, proceeded to take cognizance under Sections 147, 149, 323, 504, 506, 325, 308 I.P.C. and consequently, the applicant came to be summoned to stand trial for the offence under Sections 147, 149, 323, 504, 506, 325, 308 I.P.C.

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.

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.

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.

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.

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 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.

Accordingly, the prayer for quashing the impugned summoning order and bailable warrant 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.

However, it is needless to mention that if the applicants apply 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 and Satender Kumar Antil vs. Central Bureau of Investigation and another reported in 2023 LiveLaw (SC) 233.

With the aforesaid observations, the instant application is finally disposed of.

Order Date :- 3.4.2023

Mahesh

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter