Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sushil Kumar Jaiswal And Another vs State Of U.P. And 2 Others
2023 Latest Caselaw 9658 ALL

Citation : 2023 Latest Caselaw 9658 ALL
Judgement Date : 3 April, 2023

Allahabad High Court
Sushil Kumar Jaiswal And Another vs State Of U.P. And 2 Others on 3 April, 2023
Bench: Shekhar Kumar Yadav



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 70
 

 
Case :- APPLICATION U/S 482 No. - 42035 of 2022
 

 
Applicant :- Sushil Kumar Jaiswal And Another
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Dwarika Prasad Shukla
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shekhar Kumar Yadav,J.

Heard learned counsel for the applicants, learned A.G.A. for the State and perused the material available on record. Mr Gagan Mehtra, learned counsel for the opposite party no. 2 and Mr Vidya Sagar, learned counsel for the opposite party no. 3 are also present.

This application under Section 482 Cr.P.C. has been filed by applicants to quash the entire proceedings of Criminal Case No. 2049 of 2020 State Vs Sushil Kumar Jaiswal and others, arising out of Case Crime No. 213 of 2019, under Sections 406, 420, 504, 506 IPC, P.S. Aurai, District Bhadohi including the charge sheet as well as cognizance order.

It is contended by learned counsel for the applicants that whole prosecution story is false and fabricated and the charge sheet filed by the police is also contrary to the evidence collected by the Investigating Officer. It is submitted that the matter relates to some business transactions between the parties. It is further submitted that there are some dues against the opposite parties and in this regard applicants have also filed application under Section 156(3) Cr.P.C., which was investigated and final report in the matter was submitted which was protested by the applicants and the court below after setting aside the final report further directed the police for further investigation.

The contention of the learned counsel for the applicants is that no offence against the applicants is disclosed and the present prosecution has been instituted with malafide intentions for the purposes of harassment.

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, lastly Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another (Para-10) 2005 SCC (Cr.) 283, State of M.P. Vs Awadh Kishore Gupta and others [(2004) 1 SCC 691, and Dr. Monica Kumar and Another Vs State of UP and Others, (2008) 8 SCC 781. The disputed defence of the accused cannot be considered at this stage. Moreover, the applicants have got a right of discharge under Section 239 or 227/228 Cr.P.C. or 245 Cr.P.C. as the case may be, before the court below and they are free to take all the submissions in the said discharge application before the trial court.

The prayer for quashing the proceedings of case as well as charge sheet is refused.

At this stage, learned counsel for the applicants submitted that directions may be given to the court below to consider the regular bail application of the applicants in view of the judgment in the case Satendra Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922.

In the case of Satendra 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 regular bail, same shall be heard and disposed of expeditiously by the court below in view of the settled law laid by this Court in the case of Satendra Kumar Antil (supra).

As such application has no force and is accordingly disposed of.

Order Date :- 3.4.2023

RavindraKSingh

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter