Citation : 2023 Latest Caselaw 15684 ALL
Judgement Date : 18 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:34671 Court No. - 15 Case :- APPLICATION U/S 482 No. - 4930 of 2023 Applicant :- Bhondu Alias Nabiullah Opposite Party :- State Of U.P Thru. Prin. Secty. Home Deptt., Lko. Counsel for Applicant :- Anuradha Singh Counsel for Opposite Party :- G.A. Hon'ble Ajai Kumar Srivastava-I,J.
1. Heard Ms. Anuradha Singh, learned counsel for the applicant, Sri Alok Saran, 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 charge sheet No.1 dated 16.07.2022 filed by the Police of Police Station Sujauli, District Bahraich in respect of F.I.R. No.0089 of 2022, under Sections 354 Kha, 452, 323, 504, 506 I.P.C., Police Station Sujauli, District Bahraich as well as order dated 20.03.2023 and the entire proceedings of Case No.11885 of 2023 titled as State vs. Bhondu alias Nabiullah, pending in the court of learned Civil Judge (J.D.)/ F.T.C. Women Atrocities, Bahraich.
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. Her further submission is that the content of the first information report does not disclose any ingredients, which are essential to constitute offence under Sections 452, 354, 323, 504, 506 I.P.C. She 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. is 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 charge sheet as well as impugned order and the impugned entire proceedings 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. However, it is needless to mention that if the applicant applies for grant of bail within a period of three weeks from today, 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 by keeping the process(s), which was issued against the applicant, in abeyance for a period of three weeks from today only.
12. With the aforesaid observations, the instant application is finally disposed of.
(Ajai Kumar Srivastava-I, J.)
Order Date :- 18.5.2023
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!