Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Om Prakash Dubey vs State Of U.P. And Another
2024 Latest Caselaw 2847 ALL

Citation : 2024 Latest Caselaw 2847 ALL
Judgement Date : 1 February, 2024

Allahabad High Court

Om Prakash Dubey vs State Of U.P. And Another on 1 February, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:17021
 
Court No. - 92
 

 
Case :- APPLICATION U/S 482 No. - 40604 of 2023
 

 
Applicant :- Om Prakash Dubey
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Dharmendra Kumar Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Prashant Kumar,J.
 

1. Heard Sri Dharmendra Kumar Pandey, learned counsel for the applicant, Sri Sudhir Kumar Chandraul, learned A.G.A. for the State and perused the material available on record.

2. The present application has been filed under Section 482 Cr.P.C. with a prayer for quashing charge sheet dated 5.9.2020, cognizance order dated 7.4.2023 and the entire proceedings of Criminal Case No. 2394 of 2023 (State Vs. Prasoon Tandon) arising out of Case Crime No.139 of 2020, under Sections 419, 420, 120B I.P.C., Police Station-Kotwali Katra, District-Mirzapur pending in the Court of Chief Judicial Magistrate, Mirzapur.

3. An FIR was lodged on 1.7.2020 by O.P. no.2 against the applicant and five others under Sections 419, 420, 467, 468, 471, 120B IPC. As per FIR, informant/O.P. no.2 is the owner of land of Arazi No.8 Mi and Arazi no. 7 Mi situated in Mauza Baraudha Kachhar, District-Mirzapur. He executed a registered agreement from Jagdish Sonkar on 17.9.2019 and 17.10.2019 but accused Prasoon Tandon after preparing false and fabricated document executed a will deed in favour of the applicant and other co-accused on 9.1.2020.

4. Learned counsel for the applicant submits that the applicant has been falsely implicated in the present case just to pressurize and harass him, in fact, no such incident has taken place. The applicant has never committed any offence as alleged against him. He further submits that no offences against the applicant are disclosed and the court below has utterly failed to consider that prima facie no case is made out against the applicant. He also pointed out certain documents in support of his contention.

5. Per contra, learned A.G.A. vehemently opposes the present application and contends that the Court below has rightly summoned the applicant and no interference is required by this Court in the impugned orders and the proceedings of the trial case.

6. 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 applicant. 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. The disputed defence of the accused cannot be considered at this stage. Moreover, the applicant has got a right of discharge before the court below and he is free to take all the submissions in the said discharge application before the trial court.

7. The prayer for quashing the impugned orders and the entire proceedings of the above mentioned case is hereby refused.

8. 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 matter of Satender Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922.

9. 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 applicant approaches the trial court for bail, the trial court shall definitely follow the directions given in the case of Satender Kumar Antil (supra).

10. 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 surrenders 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).

11. With the above directions, this application u/s 482 is disposed of finally.

Order Date :- 1.2.2024

Manish Himwan

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter