Citation : 2023 Latest Caselaw 14856 ALL
Judgement Date : 11 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:32479 Court No. - 15 Case :- APPLICATION U/S 482 No. - 4648 of 2023 Applicant :- Arun Kumar Kaushal Opposite Party :- State Of U.P. Trhu. Prin. Secy. Kpome Civil Secy. Lko. Another Counsel for Applicant :- Pankaj Kumar Singh Counsel for Opposite Party :- G.A. Hon'ble Ajai Kumar Srivastava-I,J.
1. Heard Sri Pankaj Kumar Singh, learned counsel for the applicant, Sri Ambrish Verma, 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 applicant for quashing the impugned summoning order dated 19.10.2015 passed by the learned IInd Additional Chief Judicial Magistrate, Gonda in Criminal Case No.4505 of 2015 (State vs. Arun Kumar Kaushal and others) arising out of Case Crime No.282 of 2014, under Sections 332, 323, 504, 506 I.P.C., Police Station Wazirganj, District Gonda as well as the entire proceedings arising out of impugned charge sheet No.18 of 2015 dated 20.01.2015 submitted in aforesaid case crime number.
3. Learned counsel for the applicant has submitted that accused/ applicant 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 147, 332, 504, 506, 323 I.P.C. He has also submitted that even during investigation, no credible evidence could be collected against the present accused/ applicant. Despite, this fact, a charge sheet came to be laid mechanically against the applicant.
5. Learned counsel for the applicant, 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 applicant, 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.
10. Accordingly, the prayer for quashing the impugned summoning order as well as the entire proceeding arising out of impugned charge sheet 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.
11. Even otherwise, the applicant shall have an opportunity at the appropriate stage to move an application for discharge taking therein all the pleas factual and legal which may be available to him, in accordance with law.
12. In case, such an application is moved before the learned trial Court, the learned trial Court shall dispose of the same by a speaking and reasoned order strictly, in accordance with law.
13. However, it is needless to mention that if the applicant applies for grant of bail, the learned trial court concerned 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 anotherreported in 2023 LiveLaw (SC) 233
14. With the aforesaid observations, the instant application is finally disposed of.
(Ajai Kumar Srivastava-I, J.)
Order Date :- 11.5.2023
cks/-
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!