Allahabad High Court
Sunil Kumar Pandey And 3 Others vs State Of U.P. And Another on 7 January, 2020
Author: Manju Rani Chauhan
Bench: Manju Rani Chauhan
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 76 Case :- APPLICATION U/S 482 No. - 45513 of 2019 Applicant :- Sunil Kumar Pandey And 3 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Ram Mani Upadhyay,Vikrant Pandey Counsel for Opposite Party :- G.A.,Kripa Shanker Pandey Hon'ble Mrs. Manju Rani Chauhan,J.
Supplementary affidavit filed on behalf of the applicants in Court today is taken on record.
This application u/s 482 Cr.P.C. has been filed to quash the charge sheet dated 07.02.2019 as well as the entire proceedings of Case No. 1352 of 2019 arising out of Case Crime No. 197 of 2018 (State vs. Sunil Pandey and another), under Sections 420, 467, 468, 471 I.P.C., Police Station-Purani Basti, District-Basti pending in the Court of Chief Judicial Magistrate, Basti.
Heard Mr. Ram Mani Upadhyay, learned counsel for the applicants, Mr. Kripa Shanker Pandey, learned counsel for opposite party no.2 and learned A.G.A. for the State.
Entire record has been perused.
The first information report has been lodged on 06.07.2018 by the opposite party no.2 against the applicants through an application under Section 156(3) Cr.P.C. alleging therein that the opposite party no.2 and his elder brother are legal heir of the whole property of Pavitra Devi, who is mother of opposite party no.2. After death of mother of opposite party no.2, namely, Pavitra Devi, the name of opposite party no.2 and his elder brother has been entered in the revenue records as legal heir of their mother. Subsequently, Sunil Kumar Pandey (applicant no.1), Ram Niwas Chaudhary (applicant no.2), Sadhu Saran and Ram Krishna Dubey (applicant no.3) are typist in the Civil Bar, Basti in connivance with Ram Kewal Giri, grabbed the land of opposite party no.2 and his elder brother by showing a forged will deed of the mother of opposite party no.2, namely, Pavitra Devi against which a suit under Section 229B was filed before the concerned court below.
Learned counsel for the applicant submits that the entire prosecution case is false and fabricated on the ground that there was some dispute between the parties regarding some property at Village Pipara, Chandrapati Tappa Padia, Pargana-Basti, District-Basti, which was related to Pavitra Devi (mother of opposite party no.2) and since the applicant no.1 was living with her since his childhood and was looking after her, therefore, she in her lifetime executed a will in favour of the applicant no.1. It is further submitted that although the opposite party no.2 and his elder brother are the sons of Pavitra Devi but because of their bad habits, she handed over her property to the applicant no.1. Therefore, the first information report has been lodged by the opposite party no.2 with false and frivolous allegations. Neither the applicants cheated complainant nor committed criminal breach of trust. There is no oral as well as documentary evidence to prove prima facie case under Sections 420, 467, 468, 471 I.P.C. against the applicants. It is further submitted that the court below, without applying his judicial mind, has summoned the applicant in casual manner. The present case is an abuse of process of court and law. It is lastly submitted that the Apex Court has already held that summoning order of the accused must reflect that he has applied his mind to the facts of the case and law applicable on the subject. The application of mind has to be indicated by disclosure of mind on the satisfaction. Learned counsel for the applicant, therefore, submits that the entire proceedings of the aforesaid criminal case are liable to be quashed.
Per contra, learned counsel for opposite party no.2 and the learned A.G.A. for the State have opposed the prayer made by the learned counsel for the applicants by stating that all the contentions raised by the applicants' counsel relate to disputed questions of fact. On the basis of material on record after conducting of statutory investigation under Chapter XII Cr.P.C. by the investigating officer, a strong prima facie case is made out against the applicants for the commission of the alleged incident. In support of his case, learned counsel for opposite party no.2 has placed reliance upon the judgments of the Apex Court in the case of the Dilbag Rai Vs. State of Haryana & Others reported in 2019 0 AIR (SC) 693 and Central Bureau of Investigation Vs. Arvind Khanna reported in 2019 0 Supreme (SC) 1152.
I have heard the learned counsel for the parties and have gone through the records of the present application.
This Court finds that the court below has also been called upon to adjudge the testimonial worth of prosecution evidence and evaluate the same on the basis of various intricacies of factual details which have been touched upon by the learned counsel. The veracity and credibility of material furnished on behalf of the prosecution has been questioned and false implication has been pleaded.
The law regarding sufficiency of material which may justify the summoning of accused and also the court's decision to proceed against them in a given case is well settled. The court has to eschew itself from embarking upon a roving enquiry into the last details of the case. It is also not advisable to adjudge whether the case shall ultimately end in conviction or not. Only a prima facie satisfaction of the court about the existence of sufficient ground to proceed in the matter is required.
Through a catena of decisions given by Hon'ble Apex Court this legal aspect has been expatiated upon at length and the law that has evolved over a period of several decades is too well settled. The cases of (1) Chandra Deo Singh Vs. Prokash Chandra Bose reported in AIR 1963 SC 1430, (2) Vadilal Panchal Vs. Dattatraya Dulaji Ghadigaonker reported in AIR 1960 SC 1113 and (3) Smt. Nagawwa Vs. Veeranna Shivalingappa Konjalgi reported in 1976 3 SCC 736 may be usefully referred to in this regard.
The Apex Court decisions given in the case of R.P. Kapur Vs. State of Punjab reported in AIR 1960 SC 866 and in the case of State of Haryana Vs. Bhajan Lal reported in 1992 SCC(Cr.) 426 have also recognized certain categories by way of illustration which may justify the quashing of a complaint or charge sheet. Some of them are akin to the illustrative examples given in the above referred case of Smt. Nagawwa Vs. Veeranna Shivalingappa Konjalgi reported in 1976 3 SCC 736. The cases where the allegations made against the accused or the evidence collected by the Investigating Officer do not constitute any offence or where the allegations are absurd or extremely improbable impossible to believe or where prosecution is legally barred or where criminal proceeding is malicious and malafide instituted with ulterior motive of grudge and vengeance alone may be the fit cases for the High Court in which the criminal proceedings may be quashed. Hon'ble Apex Court in Bhajan Lal's case has recognized certain categories in which Section-482 of Cr.P.C. or Article-226 of the Constitution may be successfully invoked.
Illumined by the case law referred to herein above, this Court has adverted to the entire record of the case.
The submissions made by the applicants' learned counsel call for adjudication on pure questions of fact which may be adequately adjudicated upon only by the trial court and while doing so even the submissions made on points of law can also be more appropriately gone into by the trial court in this case. This Court does not deem it proper, and therefore cannot be persuaded to have a pre-trial before the actual trial begins. A threadbare discussion of various facts and circumstances, as they emerge from the allegations made against the accused, is being purposely avoided by the Court for the reason, lest the same might cause any prejudice to either side during trial. But it shall suffice to observe that the perusal of the F.I.R. and the material collected by the Investigating Officer on the basis of which the charge sheet has been submitted makes out a prima facie case against the accused at this stage and there appear to be sufficient ground for proceeding against the accused. I do not find any justification to quash the charge sheet or the proceedings against the applicant arising out of them as the case does not fall in any of the categories recognized by the Apex Court which may justify their quashing.
The prayer for quashing the charge-sheet or the proceedings is refused as I do not see any abuse of the court's process either.
However, it is observed that if the bail has not been obtained as yet, the accused may appear before the court below and apply for bail within two months from today. The court below shall make an endeavour to decide the bail application, keeping in view the observations made by the Court in the Full Bench decision of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 and also in view of the decision given by the Hon'ble Supreme Court in the case of Lal Kamlendra Pratap Singh Vs. State of U.P. reported in 2009 (3) ADJ 322 (SC). It is also provided that if the applicants moves an application for discharge before the Court below within two weeks from today along with a certified copy of this order, the same shall be considered and decided in accordance with law by means of a reasoned speaking order, preferably within a period of seven weeks from the date making of discharge application.
For a period of two months from today, no coercive measures shall be taken against the applicants in the aforesaid criminal case.
With the aforesaid observations this application is finally disposed off.
Order Date :- 7.1.2020 JK Yadav