Citation : 2025 Latest Caselaw 7604 ALL
Judgement Date : 12 June, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2025:AHC-LKO:35308 Court No. - 11 Case :- APPLICATION U/S 482 No. - 4873 of 2025 Applicant :- Imran Ahmad Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. U.P. Lko. And Another Counsel for Applicant :- Prashant Tiwari,Manish Kumar Singh Counsel for Opposite Party :- G.A. Hon'ble Rajeev Singh,J.
1. Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
2. The present application has been filed seeking following reliefs:-
"(i) To quash the Summoning and Cognizance Order dated 01.04.2025 passed by theChief Judicial Magistrate, Ambedkar Nagar.
(ii) To quash the chargesheet No. 01/2020 dated 27.09.2020, P.S.- Baskhari, District- Ambedkar Nagar.
(iii) To quash the complete proceedings of Case No. 2413/2025; State versus Imran; arising out of Case Crime No. 47/2020 under sections 308 1.P.C., Police Station- Baskhari, District-Ambedkar Nagar."
3. Learned counsel for the applicant submits that initially, the F.I.R. in question was lodged u/s 325 I.P.C., but the charge-sheet was submitted by the Investigating Officer for the offense u/s 308 I.P.C. He further submits that no offense u/s 308 I.P.C. is made out. He next submits after considering entire evidence collected by the Investigating Officer, learned Magistrate failed to appreciate all these facts and issued summoning order for the offense u/s 308 I.P.C., hence, indulgence of this Court is required.
4. Learned A.G.A. vehemently opposes the prayer of the applicant and submits that the evidence collected by the Investigating Officer cannot be evaluated at this stage. He places reliance on the decision of Hon'ble Apex Court passed in the case of C.B.I. vs. Aryan Singh reported in (2023) SCC OnLine SC 379.
5. After arguing the matter at some length, learned counsel for the applicant submits that he does not want to press this application on merit and he confines his prayer only to the extent that applicant may be permitted to surrender and move bail application before the court concerned and suitable directions may be issued that the same may be heard and decided expeditiously, in accordance with law.
6. Learned A.G.A. has no objection in grant of the aforesaid prayer.
7. Considering the arguments advanced by the learned counsel for the parties and going through the record, it cannot be said that no offence is made out against applicant.
8. At this stage, only prima facie case is to be seen in the light of the law laid down by Hon'ble Supreme Court in the cases of 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 & Another (Para-10) 2005 SCC (Cr.) 283 and Parabatbhai Ahir & Ors. Vs. State of Gujarat AIR 2017 SC 4843.
9. Therefore, keeping in view the facts and circumstances of the case, the prayer for quashing the charge sheet is hereby refused.
10. A seven judges Bench of this Court in the cases of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 and Hon'ble Apex Court in Lal Kamlendra Pratap Singh Vs. State of U.P. reported in 2009 (3) ADJ 322 (SC) and in Hussain and Ors. Vs. Union of India (UOI) and Ors. reported in MANU/SC/0274/2017 have given various directions to criminal Courts for expeditious disposal of Bail applications. The ratio of above mentioned decisions is quite clear that, in the backdrop of Article 21 of the Constitution of India as the personal liberty of a person is at stake, the bail application should be decided, expeditiously.
In the recent judgment, the Hon'ble Supreme Court in SUO MOTU WRIT (CRL) No. (S) 1 of 2017 In RE: To issue certain guidelines regarding inadequacies and deficiencies in criminal trials vs. The State of Andhra Pradesh & Ors. vide its judgment and order dated 20.04.2021 has observed the common deficiencies which occurred in the proceedings of the criminal cases and approved "The Draft Rules of Criminal Practice 2021" which is the part of the judgment in Chapter V Rule 17 of aforesaid Rules that the application for bail in non-bailable cases must ordinarily be disposed off within a period of 3 to 7 days from the date of first hearing. If the application is not disposed off within such period, the Presiding Officer shall furnish reasons thereof in the order itself.
Further, as the Apex Court in Satender Kumar Antil Vs. Central Bureau of Investigation and another (Special Leave to Appeal (Crl.) No. 5191 of 2021) has already laid down guidelines for grant of bail, without fettering the discretion of the courts concerned and the statutory provisions governing consideration in grant of bail, no specific directions need be issued by this Court as it is expected that the court concerned will take into consideration the necessary guidelines already issued by the Apex Court.
11. In backdrop of aforesaid decisions and keeping in view the entirety of facts and circumstances of the case and having regard to the submissions of learned counsel for the applicant, the application is disposed of with a direction to the court below that if the applicant appears and applies for bail before the court below within 45 days from today, his prayer for bail shall be considered and decided expeditiously in accordance with law.
12. For a period of 45 days from today or till the applicant applies for bail, whichever is earlier, the applicant shall not be arrested in the aforesaid case.
Order Date :- 12.6.2025
Arpan
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!