Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lala Kallu Real Name Ravi Prakash ... vs State Of U.P. And Another
2023 Latest Caselaw 9336 ALL

Citation : 2023 Latest Caselaw 9336 ALL
Judgement Date : 29 March, 2023

Allahabad High Court
Lala Kallu Real Name Ravi Prakash ... vs State Of U.P. And Another on 29 March, 2023
Bench: Shekhar Kumar Yadav



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 70
 

 
Case :- APPLICATION U/S 482 No. - 2713 of 2023
 

 
Applicant :- Lala Kallu Real Name Ravi Prakash Garg
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Satyam Narayan
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shekhar Kumar Yadav,J.

Heard Mr. Satyam Narayan, learned counsel for the applicant, 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 applicant to quash the entire proceedings as well as summoning order dated 12.10.2018 passed by Judicial Magistrate, 2nd Hapur in Complaint Case No.178 of 2018 New No.854 of 2022, under Sections 420, 406, 504, 506 IPC, Police Station Babugarh, District Hapur.

Learned counsel for the applicant submits that the opposite party no.2 has filed a complaint against the applicant and after recording the statement of the complainant and witnesses under Sections 200 and 202 Cr.P.C., the applicant have been summoned to face trial. As per allegation of complaint, it is alleged by the opposite party no.2 that he has given Rs.6,57,000/- in the year 2014 to the accused persons for purchasing some land but the present complaint was filed on 12.10.2017 with a delay of about 3 years and there is no proper explanation of delay in filing the complaint. He further submits that no offence against the applicant is disclosed and the court below has utterly failed to consider as no prima facie case is made out against the applicant. He also pointed out certain documents in support of his contention.

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.

Accordingly, the prayer for quashing the entire proceedings of the above mentioned complaint case is hereby refused.

At this stage, learned counsel for the applicant submitted that directions may be given to the court below to consider the bail application of the applicant 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 applicant, it is directed that in case the applicant appears 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 :- 29.3.2023

Ajeet

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter