Allahabad High Court
Arvind Kumar And Another vs State Of U.P. And Another on 1 December, 2020
Equivalent citations: AIRONLINE 2020 ALL 2524, AIRONLINE 2020 ALL 2483
Author: Manju Rani Chauhan
Bench: Manju Rani Chauhan
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved on 12.10.2020 Delivered on 01.12.2020 A.F.R. Court No. - 51 Case :- APPLICATION U/S 482 No. - 37777 of 2019 Applicant :- Arvind Kumar And Another Opposite Party :- State of U.P. and Another Counsel for Applicant :- Ranjit Saxena Counsel for Opposite Party :- G.A.,Daya Shanker Pandey Hon'ble Mrs. Manju Rani Chauhan,J.
1. The present 482 Cr.P.C. application has been filed to quash the charge sheet no. 1/2019 dated 5th January, 2019 and Cognizance taking order dated 19th July, 2019 passed in Criminal Case No. 3374 of 2019 (State Vs. Arvind & Others), under Sections 323, 504, 506, 376, 377 and 420 I.P.C., Police Station-Surajpur, District-Gautam Budh Nagar, arising out of Case Crime No. 940 of 2018, under Sections 323, 504, 506, 376 and 377 I.P.C., Police Station-Surajpur, District-Gautam Budh Nagar, pending in the Court of Additional Chief Judicial Magistrate, Gautam Budh Nagar. The applicants have further prayed for stay of the aforesaid criminal proceedings during the pendency of the present application.
2. Heard Mr. Ranjit Saxena, learned counsel for the applicants, Mr. Daya Shanker Pandey, learned counsel for opposite party no.2 and Mr. Pankaj Srivastava, learned A.G.A. for the State as well as perused the entire material available on record.
3. On the matter being taken up, on 19th October, 2019, a Coordinate Bench of this Court passed following order:
"Heard Sri Ranjit Saxena, learned counsel for the applicants, Sri Attreya Dut Mishra, learned A.G.A. appearing for the State and perused the record.
This application under Section 482 Cr.P.C has been moved with a prayer to quash the charge-sheet no. 1 of 2019 dated 05.01.2019 as well as cognizance order dated 19.07.2019 filed in Crl. Case No.3374 of 2019 (State vs. Arvind and others) under sections 323, 504, 506, 376, 377, 420 IPC arising out of Case Crime No.0940 of 2018, Police Station Surajpur, District Gautambudh Nagar and also to quash the entire proceedings of the aforesaid case and also a prayer is made to stay the proceedings in this case till the disposal of this application.
It is argued by the learned counsel for the applicants that the applicants have been falsely implicated by the opposite party no. 2. She has falsely implicated the other persons also by blackmailing them as it is her habit. She has disclosed her age to be different as one place she has disclosed her age to be 33 years and at another place to be 27 years. She is a fraud lady. She had tried earlier to blackmail the applicants regarding which the applicants had lodged FIR through an application under section 156(3) Cr.PC, copy of which is at pages 44-47 of the paper book. She had also refused herself to be medically examined which is evident from the report of Samudaik/Prarthamik Swasth Kendra, Gautambudh Nagar, copy of which is annexed at page-124 of the paper book. These aspects have not been taken into consideration by the Investigating Officer of this case and has filed charge-sheet in a routine manner, which is nothing but an abuse of the process of the Court. He has relied upon the judgments of Supreme Court rendered in Dhruvaram MurlidharSonar vs. State of Maharasthra and others, MANU/SC/1518/2018, Subhash Kashinath Mahajan vs. State of Maharashra and others, MANU/SC/0275/2018 and Hem Raj vs. State of Haryana, MANU/SC/0016/2014.
Learned counsel for the applicant has also argued that the accused-applicant no. 1 is suffering from kidney ailment and is on dialysis which is being done thrice in a week.
Learned A.G.A. has vehemently opposed the prayer for quashing the proceedings and has brought to the notice of the Court that in the statement of the victim recorded under section 164 Cr.PC. which is annexed at page-128, she has clearly supported the prosecution version by saying that she had met the applicant no.1 about 2 1/2 years ago at Sector 12, Noida for the purposes of getting job and during this period both of them developed nearness to each other and the accused had promised that he would marry her and under that promise, he continued to establish physical relationship with the victim against her wishes. Unnatural sex was also done with her. She used to work and all the money was taken by the applicant no. 1 by deceiving her. Subsequently, she came to know that he was a married man and keeping her in dark, she was being physically exploited.
I have gone through the FIR, in which the opposite party no. 2/victim has stated that she resides in Noida. About two years ago, the accused-applicant no. 1 had met her in Greater Noida in Designer Arch and during this period, he proposed to marry her and started coming to her flat. One day he had established physical relationship with her after assuring her that he would marry her and thereafter when she told the accused to marry her, he used to avoid and under false promise that he would marry her, he continued to commit rape upon her. He used to tell her that both his kidneys are dis-functional and if she leaves him, he would die and by saying this, he used to blackmail her and also used to commit unnatural sex. She did not know that he was already married. She used to give the entire salary to the accused-applicant no.1. Thereafter, when she became jobless in the year 2018, she brought some money from her father and opened a Cafe in Sector 62. When she asked for the money which was given to the accused to be returned, he refused and when she threatened that she would make complaint to the police in this regard, out of Rs.four lacs, which was given to him, about Rs.one lac and fifty thousand was given back to her through cheque. Rest of the money, she has taken from her father and thereafter the accused started running cafe with her, telling the people that they were husband and wife. He continued to have physical relationship with her despite resistance. She kept quiet but on 15.09.2018, when she called him on phone, she heard voice of some lady at the other end and when she reached the home of the accused-applicant no.1, she found that the accused-applicant no. 1 was a married person. Thereafter, the father of the applicant no. 1 had given her threat to kill her and also abused her. Thereafter, she called the police at 100 number and the police had picked up the accused-applicant no.1 and had also asked the opposite party no. 2 to show the place where she was raped in Noida. When she came to the police station Surajpur and gave an application, the accused-applicant was called there and then he fell on the feet of the opposite party no. 2 and told her that he would keep her properly and that he should be excused and feeling pity upon him, the accused was got released from there. When the opposite party no. 2 reached her home, the father of the accused-applicant no.1 Prem Pal Singh started abusing her and stated that he would not return her money nor his son would keep her and one of his friend Neeraj had also threatened to kill her. One Vipin and Kishan Kant had also abused and threatened that her life would be spoiled.
Matter requires consideration.
Learned A.G.A. has accepted notice on behalf of opposite party no. 1.
Issue notice to opposite party no. 2 returnable within four weeks.
Both the opposite parties shall file counter affidavits by the next date.
List this case on 06.12.2019.
Till then no coercive action shall be taken against the applicants in the aforesaid criminal case subject to the law laid down by Hon'ble Supreme Court in the case of Asian Resurfacing of Road Agency Pvt. Ltd. vs. Central Bureau of Investigation, 2018 SCC Online SC 310."
4. Before addressing the legal aspects of the case before this Court, it would be worthwhile to record the following relevant facts for deciding the present application under Section 482 Cr.P.C.:
On 17th September, 2018 at 04:34 p.m., opposite party no.2, namely, Vineeta Chauhan has lodged a first information report against five named accused persons including applicant nos. 1 and 2, namely, Arvind Kumar and Prempal Singh, who are allegedly son and father, under Sections 323, 504, 506, 376 and 377 I.P.C. at Police Station-Surajpur, District-Gautam Budh Nagar. In the first information report, it has been alleged that the informant/ opposite party no. 2/victim has stated that she resides in Noida. About two years ago, the accused-applicant no. 1 had met her in Greater Noida in Designer Arch and during this period, he proposed to marry her and started coming to her flat. One day, he had established physical relationship with the informant on the promise that he would marry her and thereafter when she told the accused/applicant no.1 to marry her, he used to avoid and under false promise that he would marry her, he continued to commit rape upon her. He used to tell her that both his kidneys are dis-functional and if she leaves him, he would die and by saying this, he used to blackmail her and also used to commit unnatural sex. She did not know that he was already married. She used to give the entire salary to the accused-applicant no.1. Thereafter, when she became jobless in the year 2018, she brought some money from her father and opened a Cafe in Sector- 62. When she asked for the money, which was given to the accused/applicant no.1 to be returned, he refused and when she threatened that she would make complaint to the Police in this regard, a sum of about Rs. one lac and fifty thousand out of Rs. Four lacs which was given to him, was given back to her through cheque. Rest of the money, she has taken from her father and thereafter the accused/applicant no.1 started running cafe with her, telling the people that they were husband and wife. He continued to have physical relationship with her despite resistance. She kept quiet but on 15.09.2018, when she called him on phone, she heard voice of some lady at the other end and when she reached the home of the accused-applicant no.1, she found that the accused-applicant no. 1 was a married person. Thereafter, the father of the applicant no. 1 had threatened to kill her and also abused her. Thereafter, she called the police at 100 number and the police had picked up the accused-applicant no.1 and had also asked the opposite party no. 2 to show the place where she was raped in Noida. When she came to the police station Surajpur and gave an application, the accused-applicant was called there and then he fell on the feet of the opposite party no. 2 and told her that he would keep her properly and that he should be excused and feeling pity upon him, the accused was released from there. When the opposite party no. 2 reached her home, the father of the accused-applicant no.1 Prem Pal Singh started abusing her and stated that he would not return her money nor his son would keep her and one of his friend Neeraj had also threatened to kill her. One Vipin and Kishan Kant had also abused and threatened that her life would be ruined.
5. The said first information report lodged by opposite party no.2 has been challenged by all the five named accused persons including applicant nos. 1 and 2 by means of Criminal Misc. Writ Petition no. 27147 of 2018. The said writ petition has been disposed of by a Division Bench of this Court vide order dated 28th September, 2018, wherein the arrest of the accused persons have been stayed till filing of the Police report under Section 173 (2) Cr.P.C.
6. On lodging of the aforesaid first information report, the Investigating Officer has recorded statements of witnesses. After completing statutory investigation under Chapter XII Cr.P.C., the Police has submitted the charge-sheet against the applicants under Sections 323, 504, 506, 376, 377 and 420 I.P.C. On submission of the aforesaid charge-sheet, the Additional Chief Judicial Magistrate-II, Gautam Budh Nagar has taken cognizance vide order dated 19th July, 2019 and has directed registration of the case which has been registered as Criminal Case No. 3374 of 2019 (State Vs. Arvind & Others), under Sections 323, 504, 506, 376, 377 and 420 I.P.C., Police Station-Surajpur, District-Gautam Budh Nagar. Both the applicants have also been summoned by the court below vide order dated 19th July, 2019. It is against the aforesaid charge-sheet and taking cognizance order/summoning order that the present application under Section 482 Cr.P.C. has been filed.
7. Mr. Ranjit Saxena, learned counsel for the applicants has made following submissions on behalf of the applicants:
I. The entire criminal proceedings being Criminal Case No. 3374 of 2019 (State Vs. Arvind & Others), under Sections 323, 504, 506, 376, 377 and 420 I.P.C., Police Station-Surajpur, District-Gautam Budh Nagar, arising out of Case Crime No. 940 of 2018, under Sections 323, 504, 506, 376 and 377 I.P.C., Police Station-Surajpur, District-Gautam Budh Nagar, initiated against the applicants are an abuse of process of law.
II. No case under Section 376 I.P.C. is made out against the applicants as there is no medical examination report because the victim/opposite party no.2 has refused to get herself medically examined internally. It is settled legal position that medical examination report is the only evidence for initiating a trial against the accused persons, who are son and father in the present case, and hence, they cannot be jointly held guilty for an offence under Section 376 I.P.C.
III. Initially Opposite party no.2 is a sly, liar, cheater and fraud woman, as is evident from her three different date of births mentioned in her Pan Card as 25th July, 1978, Aadhar Card as 25th July, 1985 and in the present first information report as 1990. She is habitual to scold and blackmail people by threatening to implicate them in a false rape case. She earned money by blackmailing many people in the past. Initially, opposite party no.2 married one Mohd. Malik resident of Jafrabad Delhi. Thereafter opposite party no.2 divorced Mohd. Malik about 8 years ago. Thereafter she remained with one Vikki Pandit resident of Noida in living relationship. Opposite party no.2 met with applicant no.1 through Sudhir Chauhan and they became friends and started meeting each other. But after some time, opposite party no.2 started asking for money from the applicant no.1 and when the applicant no.1 refused to give the same, then she started threatening him that if he does not give her money, she will implicate him in a false rape case. Thus, frightening the applicant, opposite party no.2 and her colleague, namely, Sudhir Chauhan took Rs. 2,95,000/- from applicant no.1. Fearing, neither applicant no.1 revealed the said blackmailing from his family nor his friends nor the Police. Thereafter opposite party no.2 again blackmailed applicant no.1 and demanded Rs. 10 lacs. Applicant no.1 gave Rs. 4 lacs to opposite party no.2 only through her colleagues, namely, Hussain Abbas and Sudhir Chauhan due to which opposite party no.2 along with her colleagues have beaten applicant no.1 by threatening to implicate him in a false rape case. Ultimately, applicant no.1 got fed up from such blackmailing and has made an application before the Station House Officer, Police Station-Surajpur, District-Gautambudh Nagar on 16th September, 2018 for lodging of the first information report. When the Police has not considered the same, applicant no.1 has also lodged first information report on 26th September, 2018 against opposite party no.2, Hussain Abbas and Sudhir Chauhan through an application under Section 156 (3) Cr.P.C., which has been registered as Case Crime No. 0981 of 2018, under Sections 323, 384, 386, 389, 504, 506 and 507 I.P.C., Police Station-Surajpur, District-Gautam Budh Nagar.
IV. Learned counsel for the applicants submits that the criminal case initiated by opposite party no.2 against the applicants is a case of counter blast to the criminal case initiated by applicant no.1 against opposite party no.2 and her two colleagues, as he has made an application before the Court below as well as before the Station House Officer of the concerned Police Station on 16th September, 2018, whereas Opposite party no.2 has lodged first information report against the applicants on 17th September, 2018.
V. Learned counsel for the applicants also submits that the allegations of opposite party no.2 that by concealing that applicant no.1 was already married, applicant no.1 has established physical relationship on the promise to marry her and he was living with opposite party no.2 as husband and wife and she gave her salary per month to applicant no.1, are totally false and incorrect. Applicant no.1 is already married with one Shashi Bala and is having one daughter, who was studying in B.Sc. Final year. Neither applicant no.1 promised opposite party no.2 to marry her nor lived with her as husband nor established any physical relationship with her. He has never taken any money from opposite party no.2.
VI. Learned counsel for the applicants next submits that neither the applicant no.1 has established physical relations with opposite party no.2 forcefully nor on the principle of deception of fact i.e. on promise to marry her due to which opposite party no.2 has refused to get herself medically examined internally. Applicant no.1 was also not living with opposite party no.2 in any relationship. Therefore no case under Section 376 I.P.C. is made out against the applicant no.1. The applicant is running a company in the name and style of Balaji Enterprises. Applicant no.1 is not involved in any criminal case. The kidney of applicant no.1 is not functioning and he used to get dialysis done twice a week in Max Hospital, Ghaziabad. Applicant no.2, who is a retired teacher, is also not involved in the alleged offence in any manner. Being the father of applicant no.1, he has been falsely implicated in the present case.
VII. Learned counsel for the applicants lastly submits that for the alleged incident took place in the year 2018, the present first information report has been lodged on 17th September, 2019 i.e. after so many days for which no plausible explanation has been given by opposite no.2, which also makes the prosecution story doubtful.
VIII. Learned counsel for the applicants, therefore, submitted that the present criminal proceedings initiated against the applicants are not only malicious but also amount to an abuse of the process of the court of law. On the cumulative strength of the aforesaid submissions, it is submitted by learned counsel for the applicants that the proceedings of the above mentioned criminal case are liable to be quashed by this Court.
IX. In support of his case, the learned counsel for the applicants has placed reliance upon following judgments of the Apex Court:
(i) Thermax Ltd. & Ors. Vs. K.M. Johny & Ors. Reported in 2011 (11) SCC;
(ii) Hem Raj Vs. State of Haryana reported in 2014 (4) SCC 395;
(iii) Rishipal Singh Vs. State of U.P. reported in 2014 (7) SCC 215;
(iv) Subhash Kashinath Mahajan Vs. The State of Maharastra & Others reported in 2018 (6) SCC 454;
(v) Dhruvaram Murlidhar Sonar Vs. State of Maharashtra & Others reported in 2019 (1) SCALE-64;
(vi) M. Srikanth Vs. State of Telangana reported in 2019 (10) SCC 373;
(vii) Saleem Ahmed Vs. State & Others reproted in 2019 (15);
(viii) Parminder Kaur & Others VS. State of Punjab reported in 2020 (2) ALD (Crl.) 417 (SC)/2020 (3) MLJ (Crl.) 609;
(ix) Rakesh Kumar Yadav Vs. State of Chhattishgarh, reported in 2020 (2) RCR (Crl.) 148;
(x) Sushil Sethi & Ors. Vs. State of Arunachal Pradesh reported in 2020 (3) SCC 240;
Santosh Prasad Vs. The State of Bihar reported in 2020 (3) SCC 443;
(xi) In Re: Assessment of the Criminal Justice System In Response to Sexual Offences reported in 2020 (1) ALT (Crl.) 1 (A.P.);
(xii) P. Gopalkrishnan Vs. State of Keral & Others reported in 2019 (16)SCALE 752/AIR 2020 SC 1;
(xiii) Ganga Prasad Mahto Vs. State of Bihar & Others reported in 2019 (5) SCALE 305.
X. Learned counsel for the applicants has also placed reliance upon the following judgments of this Court:
(i) Habiburrahaman Vs. State of U.P. (Criminal Misc. Application U/S. 482 No. 1305 of 2018 decided on 9th January, 2019);
(ii) Laxman Prasad & Ors. Vs. State of U.P. (Criminal Misc. Application U/S. 482 No. 10821 of 2010 decided on 18th July, 2019); and
(iii) Akhilesh Mishra & Ors. Vs. State of U.P. (Misc. Bench No. 29683 of 2017 decided on 16th November, 2018).
8. Per contra, Mr. Pankaj Srivastava, learned A.G.A. for the State as well as Mr. D.S. Mishra, learned counsel for opposite party no.2 have opposed the prayer made by the learned counsel for the applicants.
9. I. Learned A.G.A. submits that applicant no.1 has committed rape upon the victim/opposite party no.2 forcibly against her wishes and thereafter the investigation was concluded and charge-sheet has been submitted against the applicants.
II. Learned A.G.A. further submits that the judgments relied upon by the learned counsel for the applicants in the cases of Parminder Kaur, Rakesh Kumar Yadav, Santosh Prasad, In Re: Assessment of the Criminal Justice System in Response to Sexual Offences, P. Gopalkrishnan, Ganga Prasad Mahto and S. Khusboo (Supras) are either in appeals or against conviction or in different footing having no reliance to the person, as such the same are not applicable in the facts of the present case.
III. Learned A.G.A. further states that the submission made by the learned counsel for the applicant that in view of the judgment of the Apex Court in the case of Dhruvaram Murlidhar Sonar vs. State of Maharashtra & Others reported in 2019 (1) SCALE-64, Page-111-121, this Hon'ble Court exercising its inherent power under Section 482 Cr.P.C. may quash the charge-sheet in such a heinous crime is liable to be rejected, as the said judgment is not applicable in the facts of the present case. In the said case, the complainant has forcibly raped the victim but in the present case the applicant no.1/accused raped the victim/informant not forcibly but against her wishes by promising to marry her.
IV. Learned A.G.A. further states that the judgment relied upon by the learned counsel for the applicant in the case of Pramod Surya Bhan Pawar Vs. The State of Maharashtra will also not be applicable in the facts of the present case because in the aforesaid case the accused and the victim lived in relation upto 12 year w.e.f. 2004 to 2016. They knew each other since 1998 and were intimated since 2004. Further the judgment relied upon by the learned counsel for the applicants in the case of Ahmad Ali Quaraishi & Others Vs. State of U.P. & Others is also not applicable in the facts of the present case. In the said case the Apex Court has quashed the charge-sheet because civil dispute was going on between the parties.
V. Lastly, the learned A.G.A. states that this High Court may not quash the entire criminal proceedings under Section 482 Cr.P.C. for which he has relied upon the judgment of the Apex Court in the case of Mohd. Allauddin Khan Vs. The State of Bihar & Others reported in 2019 0 Supreme (SC) 454, wherin the Apex Court has held that the High Court had no jurisdiction to appreciate the evidence of the proceedings under Section 482 Cr.P.C. because whether there are contradictions or/and inconsistencies in the statements of the witnesses is an essential issue relating to appreciation of evidence and the same can be gone into by the Judicial Magistrate during trial when the entire evidence is adduced by the parties. However, in the present case the said state is yet to come.
VI. Learned A.G.A. has further relied upon the judgment of the Apex Court in the case of Rajeev Kaurav Vs. Balasahab & Others reported in 2020 0 Supreme (SC) 143, wherein the Apex Court has held that it is no more res integra that exercise of power under Section 482 CrPC to quash a criminal proceeding is only when an allegation made in the FIR or the charge sheet constitutes the ingredients of the offence/offences alleged. Interference by the High Court under Section 482 CrPC is to prevent the abuse of process of any law or Court or otherwise to secure the ends of justice. It is settled law that the evidence produced by the accused in his defence cannot be looked into by the Court, except in very exceptional circumstances, at the initial stage of the criminal proceedings. It is trite law that the High Court cannot embark upon the appreciation of evidence while considering the petition filed under Section 482 CrPC for quashing criminal proceedings. It is clear from the law laid down by this Court that if a prima facie case is made out disclosing the ingredients of the offence alleged against the accused, the Court cannot quash a criminal proceeding.
VII. The learned A.G.A. further relied upon the judgments of this Court in the cases of V.K. Rai & Another Vs. State & Another passed in Application U/S 482 No. 3707 2004, decided on 29th April, 2019 and Sri Rudra Prakash Tiwari @ Raju Tiwari & Another Vs. State of U.P. & Another passed in Application U/S 482 No. 12608 of 2020 decided on 6th October, 2020.
VIII. On the cumulative strength of the aforesaid submissions, learned A.G.A. states that this Court may not exercise its inherent power under Section 482 Cr.P.C. in the present case, and hence the present application is liable to be rejected.
10. I. Mr. D.S. Pandey, learned counsel for opposite party no.2 submits that the submission made by the learned counsel for the applicants that the criminal proceedings initiated by opposite party no.2 against the applicants is a case of counter blast to the criminal proceedings initiated by applicant no.1 against opposite party no.2 have no legs to stand on the ground that opposite party no.2 has lodged the first information report on 17th September, 2018 at 04:34 p.m, whereas applicant no.1 has lodged first information report against opposite party no.2 along with her two alleged colleagues on 25th September, 2018 at 22:31 p.m. under order of the Additional Chief Judicial Magistrate-II, Gautam Budh Nagar dated 20th September, 2018 in an application under Section 156 (3) Cr.P.C. Apart from the above, the submission of the learned counsel for the applicants that for lodging of the first information report, he has made an application before the Station House Officer, Police Station-Surajpur, District-Gautambudh Nagar on 16th September, 2018, a copy of which has been enclosed at page nos. 52 to 54 of the paper book, has also no leg to stand, as the receipt of the speed post from which the said application has been sent is of dated 17th September, 2018. Learned counsel for opposite party no.2 applicant, therefore, submits that from the aforesaid it is clear that the criminal proceedings initiated by applicant no.1 against opposite party no.2 and her two colleagues are counter blast to the criminal proceedings initiated by opposite party no.2 against the applicants.
II. Learned counsel for opposite party no.2 further submits that the Investigating Officer has investigated both the aforesaid cases, but he has submitted the charge-sheet against the applicants in the criminal case which has been initiated by opposite party no.2, whereas the Investigating Officer has submitted final report in the criminal case which has been initiated by applicant no.1 against opposite party no.2 and her two colleagues. Learned counsel for opposite party no.2, therefore, submits that from the aforesaid, it is clear that the allegations made by applicant no.1 against opposite party no.2 and her two colleagues have been found to be fake and false, whereas the allegations made by opposite party no.2 against the applicants have been found to be correct and genuine.
III. Learned counsel for opposite party no.2 further submits that the submission of the learned counsel for the applicants that applicant no.1 was only a friend of opposite party no.2 and being married person, he has never lived with opposite party no.2 as her husband nor he has established any physical relations with her on the promise to marry her, is also liable to be rejected. Initially, applicant no.1 has concealed from opposite party no.2 that he is already married having one daughter. By concealing the said fact, he lived with her as husband and established physical relations with her on the promise to marry her, which is a case of rape as the same has committed against her wishes by cheating and deception, which makes out an offence under Section 376 I.P.C. against him. As soon as opposite party no.2 came to know that applicant no.1 was already married, she used to exert pressure upon him to marry with her but he again and again pretended and avoided and ultimately, opposite party no.2 was bound to lodge first information report.
IV. Learned counsel for opposite party no.2 further states that though opposite party no.2 has refused to get herself examined internally but from the medical examination report of external part of opposite party no.2, it is clear that physical relation has been established between opposite party no.2 and applicant no.1 as husband and wife and the same has been continued for more than two years as she has believed that applicant no.1 would marry her. On believing applicant no.1, opposite party no.2 was giving her salary to applicant no.1 for performing his business of cybercafe in which they spent sometimes and everybody knew that they were husband and wife.
V. Learned counsel for opposite party no.2 further states that it is heinous offence, as applicant no.1 has raped her on the promise to marry but against her wishes. On asking of opposite party no.2 as to when, he would perform marriage with her, he always avoided saying that at the earliest he would marry her but he has not solemnized marriage with her and also misbehaved and threatened her. Opposite party no.2 being innocent lady has believed the false promise of applicant no.1 and started living with him as his wife but she did not know that applicant no.1 was cheating and committing rape behind the false promise of marriage. It is not a case of living relation but it is case of cheating and deception by establishing physical relation with the victim on the promise to marry her but against her wishes. Since applicant no.1 has established physical relations with opposite party no.2 since long on the promise to marry her but against her wishes, case of rape i.e. offence under Section 376 I.P.C. is made out against the applicants.
VI. In view of the aforesaid submissions, the learned counsel for opposite party no.2, thus, submits that the present application under Section 482 Cr.P.C. is liable to be rejected.
11. I have considered the submissions made by the learned counsel for the parties and gone through the records of the present application.
12. The submission made by the learned counsel for the applicants that neither applicant no.1 has committed rape upon the informant nor he has established any physical relations with her on promise to marry her or on deception that he is already married, he was only his friend, is liable to be rejected on the ground that the said issue cannot be examined at this stage because the trial has yet to come, in which documentary as well as oral evidence shall be led by the prosecution side as well as defense side and thereafter on the basis of the said evidence, the said issue can be examined and decided.
13. At this stage, as per the case of the prosecution, this Court comes on the issue as to whether case for the alleged offence under Section 376 I.P.C. is made out against the applicants or not. The Apex Court in the case of Anurag Soni Vs. State of Chhattishgarh reported in (2019) 13 SCC 1, has observed that if prosecution proves beyond reasonable doubt that consent of prosecutrix was obtained by accused on false promise to marry her, through knowing well from very beginning that he had no such intention, it cannot be treated as consent but amounts to cheating and consent given under "misconception of fact" within the meaning of Section 90 I.P.C. In paragraph nos. 14 to 19 the Apex Court has observed as follows:
"14. Considering the aforesaid facts and circumstances of the case and the evidence on record, the prosecution has been successful in proving the case that from the very beginning the accused never intended to marry the prosecutrix; he gave false promises/promise to the prosecutrix to marry her and on such false promise he had a physical relation with the prosecutrix; the prosecutrix initially resisted, however, gave the consent relying upon the false promise of the accused that he will marry her and, therefore, her consent can be said to be a consent on misconception of fact as per Section 90 of the IPC and such a consent shall not excuse the accused from the charge of rape and offence under Section 375 of the IPC.
15. Though, in Section 313 statement, the accused came up with a case that the prosecutrix and his family members were in knowledge that his marriage was already fixed with Priyanka Soni, even then, the prosecutrix and her family members continued to pressurise the accused to marry the prosecutrix, it is required to be noted that first of all the same is not proved by the accused. Even otherwise, considering the circumstances and evidence on record, referred to hereinabove, such a story is not believable. The prosecutrix, in the present case, was an educated girl studying in B. Pharmacy. Therefore, it is not believable that despite having knowledge that that appellant's marriage is fixed with another lady - Priyanka Soni, she and her family members would continue to pressurise the accused to marry and the prosecutrix will give the consent for physical relation.
16. In the deposition, the prosecutrix specifically stated that initially she did not give her consent for physical relationship, however, on the appellant's promise that he would marry her and relying upon such promise, she consented for physical relationship with the appellant-accused. Even considering Section 114-A of the Indian Evidence Act, which has been inserted subsequently, there is a presumption and the court shall presume that she gave the consent for the physical relationship with the accused relying upon the promise by the accused that he will marry her. As observed hereinabove, from the very inception, the promise given by the accused to marry the prosecutrix was a false promise and from the very beginning there was no intention of the accused to marry the prosecutrix as his marriage with Priyanka Soni was already fixed long back and, despite the same, he continued to give promise/false promise and alluded the prosecutrix to give her consent for the physical relationship.
17. Therefore, considering the aforesaid facts and circumstances of the case and considering the law laid down by this Court in the aforesaid decisions, we are of the opinion that both the Courts below have rightly held that the consent given by the prosecutrix was on misconception of fact and, therefore, the same cannot be said to be a consent so as to excuse the accused for the charge of rape as defined under Section 375 of the IPC. Both the Courts below have rightly convicted the accused for the offence under Section 376 of the IPC.
18. Now, so far as the submission on behalf of the accused-appellant that the accused had marriage with Priyanka Soni on 10.06.2013 and even the prosecutrix has also married and, therefore, the accused may not be convicted is concerned, the same cannot be accepted. The prosecution has been successful by leading cogent evidence that from the very inspection the accused had no intention to marry the victim and that he had mala fide motives and had made false promise only to satisfy the lust. But for the false promise by the accused to marry the prosecutrix, the prosecutrix would not have given the consent to have the physical relationship. It was a clear case of cheating and deception.
19. As observed hereinabove, the consent given by the prosecutrix was on misconception of fact. Such incidents are on increase now-a-days. Such offences are against the society. Rape is the most morally and physically reprehensible crime in a society, an assault on the body, mind and privacy of the victim. As observed by this Court in a catena of decisions, while a murderer destroys the physical frame of the victim, a rapist degrades and defiles the soul of a helpless female. Rape reduces a woman to an animal, as it shakes the very core of her life. By no means can a rape victim be called an accomplice. Rape leaves a permanent scar on the life of the victim. Rape is a crime against the entire society and violates the human rights of the victim. Being the most hated crime, the rape tantamounts to a serious blow to the supreme honour of a woman, and offends both her esteem and dignity. .........."
14. The submission made by the learned counsel for the applicants that no case for the offence under Section 376 I.P.C. is made out against the applicants, as there is no medical evidence, which supports the said offence, is also liable to be rejected on the ground that though applicant no.1 did not rape opposite party no.2 forcefully but he has established physical relations with her and lived as husband and wife on the promise to marry her but against her wishes, which amounts to rape on the principal of cheating and deception of fact. It is case of such heinous crime where the social ramification of such crimes are very dishonourable to the victim and she suffers social death. The offences of this nature which involves social defamation, there is always a general tendency to suppress such events at the initial stage in order to avoid the lady being stigmatized. The offence committed by the applicants is egregious in nature and it speaks about depravity of the applicants character, who had no moral qualms in violating modesty and honour of a lady due to which she suffers mental agony.
15. The submission made by the learned counsel for the applicants that there is delay in lodging of the first information report for which no plausible explanation has been given which makes the prosecution case doubtful, is also liable to be rejected on the ground that as per the prosecution case, applicant has concealed from opposite party no.2 that he was already married and by concealing that fact he lived with her as husband and wife and he has established physical relation with her on the promise to marry her but against her wishes. As soon as she knew that the applicant no.1 was already married, she exerted pressure upon him to marry her after taking divorce with her wife and when he denied to marry her, she has made an application before the Police Station concerned for lodging of the first information report and when her application has not been considered, she immediately moved an application under Section 156 (3) Cr.P.C.
16. The submission of the learned counsel for the applicants that the present criminal case initiated by opposite party no.2 against the applicants is a case of counter blast to the criminal case initiated by applicant no.1 against opposite party no.2 and her two colleagues bearing Case Crime No. 981 of 2018 dated 26th September, 2018 under Sections 323, 384, 386, 389, 504, 506 and 506 I.P.C. has only been made to be rejected by this Court on the ground that the first information report has been lodged by opposite party no.2 against the applicants on 17th September, 2018 at 1731 hours, whereas the application has been made by the applicants on 20th September, 2018 under Section 156 (3) Cr.P.C. for lodging of the first information report against opposite party no.2 and her two colleagues, as a result whereof on the direction issued by the court below only on 26th September, 2018 first information report has been lodged against opposite party no.2 and her two colleagues. As a matter of fact, this plea has only been taken to build up a case of counter blast and nothing else.
17. Now, this Court comes on the issue whether it is appropriate for this Court being the Highest Court to exercise its jurisdiction under Section 482 Cr.P.C. to quash the charge-sheet and the proceedings at the stage when the Magistrate has merely issued process against the applicants and trial is to yet to come only on the submission made by the learned counsel for the applicants that present criminal case initiated by opposite party no.2 are not only malicious but also abuse of process of law. The aforesaid issue has elaborately been discussed by the Apex Court in the following judgments:
(i) R.P. Kapur Versus State of Punjab; AIR 1960 SC 866,
(ii) State of Haryana & Ors. Versus Ch. Bhajan Lal & Ors.;1992 Supp.(1) SCC 335,
(iii) State of Bihar & Anr. Versus P.P. Sharma & Anr.; 1992 Supp (1) SCC 222,
(iv) Zandu Pharmaceuticals Works Ltd. & Ors. Versus Mohammad Shariful Haque & Anr.; 2005 (1) SCC 122, and
(v) M. N. Ojha Vs. Alok Kumar Srivastava; 2009 (9) SCC 682.
18. In the case of R.P. Kapur (Supra), the following has been observed by the Apex Court in paragraph 6:
"Before dealing with the merits of the appeal it is necessary to consider the nature and scope of the inherent power of the High Court under s. 561 -A of the Code. The said section saves the inherent power of the High Court to make such orders as may be necessary to give effect to any order under this Code or to prevent abuse of the process of any court or otherwise to secure the ends of justice. There is no doubt that this inherent power cannot be exercised in regard to matters specifically covered by the other provisions of the Code. In the present case the magistrate before whom the police report has been filed under s. 173 of the Code has yet not applied his mind to the merits of the said report and it may be assumed in favour of the appellant that his request for the quashing of the .proceedings is not at the present stage covered by any specific provision of the Code. It is well-established that the inherent jurisdiction of the High Court can be exercised to quash proceedings in a proper case either to prevent the abuse of the process of any court or otherwise to secure the ends of justice. Ordinarily criminal proceedings instituted against an accused person must be tried under the provisions of the Code, and the High Court would be reluctant to interfere with the said proceedings at an interlocutory stage. It is not possible, desirable or expedient to lay down any inflexible rule which would govern the exercise of this inherent jurisdiction. However, we may indicate some categories of cases where the inherent jurisdiction can and should be exercised for quashing the proceedings. There may be cases where it may be possible for the High Court to take the view that the institution or continuance of criminal proceedings against an accused person may amount to the abuse of the process of the court or that the quashing of the impugned proceedings would secure the ends of justice. If the criminal proceeding in question is in respect of an offence alleged to have been committed by an accused person and it manifestly appears that there is a legal bar against the institution or continuance of the said proceeding the High Court would be justified in quashing the proceeding on that ground. Absence of the requisite sanction may, for instance, furnish cases under this category. Cases may also arise where the a11egations in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety, do not constitute the offence alleged; in such cases no ques- tion of appreciating evidence arises; it is a matter merely of looking at the complaint or the First Information Report to decide whether the offence alleged is disclosed or not. In such cases it would be legitimate for the High Court to hold that it would be manifestly unjust to allow the process of the criminal court to be issued against the accused person. A third category of cases in which the inherent jurisdiction of the High Court can be successfully invoked may also arise. In cases falling under this category the allegations made against the accused person do constitute an offence alleged but there is either no legal evidence adduced in support of the case or evidence adduced clearly or manifestly fails to prove the charge. In dealing with this class of cases it is important to bear in mind the distinction between a case where there is no legal evidence or where there is evidence which is manifestly and clearly inconsistent with the accusation made and cases where there is legal evidence which on its appreciation may or may not support the accusation in question. In exercising its jurisdiction under s. 561-A the High Court would not embark upon an enquiry as to whether the evidence in question is reliable or not. That is the function of the trial magis- trate, and ordinarily it would not be open to any party to invoke the High Court's inherent jurisdiction and' contend that on a reasonable appreciation of the evidence the accusation made against the accused would not be sustained. Broadly stated that is the nature and scope of the inherent jurisdiction of the High Court under s. 561-A in the matter of quashing criminal proceedings, and that is the effect of the judicial decisions on the point (Vide: In Re: Shripad G. Chandavarkar AIR 1928 Bom 184, Jagat Ohandra Mozumdar v. Queen Empress ILR 26 Cal 786), Dr. Shanker Singh v. The State of Punjab 56 Pun LR 54 : (AIR 1954 Punj 193), Nripendra Bhusan Ray v. Govind Bandhu Majumdar, AIR 1924 Cal 1018 and Ramanathan Chettiyar v. K. Sivarama Subrahmanya Ayyar ILR 47 Mad 722: (AIR 1925 Mad 39)."
19. In the case of State of Haryana (Supra), the following has been observed by the Apex Court in paragraph 105:
"105. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extra-ordinary power under Article 226 or the inherent powers Under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any Court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
1. Where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima-facie constitute any offence or make out a case against the accused.
2. Where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investigation by police officers Under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
3. Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
4. Where, the allegations in the F.I.R. do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated Under Section 155(2) of the Code.
5. Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
6. Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
7. Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."
20. In the case of State of Bihar (Supra), the following has been observed by the Apex Court in paragraph 22. :-
"The question of mala fide exercise of power assumes significance only when the criminal prosecution is initiated on extraneous considerations and for an unauthorised purpose. There is no material whatsoever is this case to show that on the date when the FIR was lodged by R.K. Singh he was activated by bias or had any reason to act maliciously. The dominant purpose of registering the case against the respondents was to have an investigation done into the allegations contained in the FIR and in the event of there being sufficient material in support of the allegations to present the charge sheet before the court. There is no material to show that the dominant object of registering the case was the character assassination of the respondents or to harass and humiliate them. This Court in State of Bihar v J.A.C. Saldhana and Ors., [1980] 2 SCR 16 has held that when the information is lodged at the police station and an offence is registered, the mala fides of the informant would be of secondary importance. It is the material collected during the investigation which decides the fate of the accused person. This Court in State of Haryana and Ors. v. Ch. Bhajan Lal and Ors., J.T. 1990 (4) S.C. 650 permitted the State Government to hold investigation afresh against Ch. Bhajan Lal inspite of the fact the prosecution was lodged at the instance of Dharam Pal who was enimical towards Bhajan Lal."
21. In the case of Zandu Pharmaceuticals Works Ltd. (Supra), the following has been observed by the Apex Court in paragraphs nos. 8 to 12:
"8. Exercise of power under Section 482 of the Code in a case of this nature is the exception and not the rule. The Section does not confer any new powers on the High Court. It only saves the inherent power which the Court possessed before the enactment of the Code. It envisages three circumstances under which the inherent jurisdiction may be exercised, namely, (i) to give effect to an order under the Code, (ii) to prevent abuse of the process of court, and (iii) to otherwise secure the ends of justice. It is neither possible nor desirable to lay down any inflexible rule which would govern the exercise of inherent jurisdiction. No legislative enactment dealing with procedure can provide for all cases that may possibly arise. Courts, therefore, have inherent powers apart from express provisions of law which are necessary for proper discharge of functions and duties imposed upon them by law. That is the doctrine which finds expression in the section which merely recognizes and preserves inherent powers of the High Courts. All courts, whether civil or criminal possess, in the absence of any express provision, as inherent in their constitution, all such powers as are necessary to do the right and to undo a wrong in course of administration of justice on the principle "quando lex aliquid alicui concedit, concedere videtur et id sine quo res ipsae esse non potest" (when the law gives a person anything it gives him that without which it cannot exist). While exercising powers under the section, the court does not function as a court of appeal or revision. Inherent jurisdiction under the section though wide has to be exercised sparingly, carefully and with caution and only when such exercise is justified by the tests specifically laid down in the section itself. It is to be exercised ex debito justitiae to do real and substantial justice for the administration of which alone courts exist. Authority of the court exists for advancement of justice and if any attempt is made to abuse that authority so as to produce injustice, the court has power to prevent abuse. It would be an abuse of process of the court to allow any action which would result in injustice and prevent promotion of justice. In exercise of the powers court would be justified to quash any proceeding if it finds that initiation/continuance of it amounts to abuse of the process of court or quashing of these proceedings would otherwise serve the ends of justice. When no offence is disclosed by the complaint, the court may examine the question of fact. When a complaint is sought to be quashed, it is permissible to look into the materials to assess what the complainant has alleged and whether any offence is made out even if the allegations are accepted in toto.
9. In R. P. Kapur v. State of Punjab (AIR 1960 SC 866) this Court summarized some categories of cases where inherent power can and should be exercised to quash the proceedings.
(i) where it manifestly appears that there is a legal bar against the institution or continuance e.g. want of sanction;
(ii) where the allegations in the first information report or complaint taken at its face value and accepted in their entirety do not constitute the offence alleged;
(iii) where the allegations constitute an offence, but there is no legal evidence adduced or the evidence adduced clearly or manifestly fails to prove the charge.
10. In dealing with the last case, it is important to bear in mind the distinction between a case where there is no legal evidence or where there is evidence which is clearly inconsistent with the accusations made, and a case where there is legal evidence which, on appreciation, may or may not support the accusations. When exercising jurisdiction under Section 482 of the Code, the High Court would not ordinarily embark upon an enquiry whether the evidence in question is reliable or not or whether on a reasonable appreciation of it accusation would not be sustained. That is the function of the trial Judge. Judicial process should not be an instrument of oppression, or, needless harassment. Court should be circumspect and judicious in exercising discretion and should take all relevant facts and circumstances into consideration before issuing process, lest it would be an instrument in the hands of a private complainant to unleash vendetta to harass any person needlessly. At the same time the section is not an instrument handed over to an accused to short-circuit a prosecution and bring about its sudden death.
11. The scope of exercise of power under Section 482 of the Code and the categories of cases where the High Court may exercise its power under it relating to cognizable offences to prevent abuse of process of any court or otherwise to secure the ends of justice were set out in some detail by this Court in State of Haryana v. Bhajan Lal (1992 Supp (1) 335). A note of caution was, however, added that the power should be exercised sparingly and that too in rarest of rare cases. The illustrative categories indicated by this Court are as follows:
"(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused. (4) Where the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code. (5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or Act concerned, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."
As noted above, the powers possessed by the High Court under Section 482 of the Code are very wide and the very plenitude of the power requires great caution in its exercise. Court must be careful to see that its decision in exercise of this power is based on sound principles. The inherent power should not be exercised to stifle a legitimate prosecution. The High Court being the highest court of a State should normally refrain from giving a prima facie decision in a case where the entire facts are incomplete and hazy, more so when the evidence has not been collected and produced before the Court and the issues involved, whether factual or legal, are of magnitude and cannot be seen in their true perspective without sufficient material. Of course, no hard-and-fast rule can be laid down in regard to cases in which the High Court will exercise its extraordinary jurisdiction of quashing the proceeding at any stage. (See: Janata Dal v. H. S. Chowdhary (1992 (4) SCC 305), and Raghubir Saran (Dr.) v. State of Bihar (AIR 1964 SC 1). It would not be proper for the High Court to analyse the case of the complainant in the light of all probabilities in order to determine whether a conviction would be sustainable and on such premises arrive at a conclusion that the proceedings are to be quashed. It would be erroneous to assess the material before it and conclude that the complaint cannot be proceeded with. In a proceeding instituted on complaint, exercise of the inherent powers to quash the proceedings is called for only in a case where the complaint does not disclose any offence or is frivolous, vexatious or oppressive. If the allegations set out in the complaint do not constitute the offence of which cognizance has been taken by the Magistrate, it is open to the High Court to quash the same in exercise of the inherent powers under Section 482 of the Code. It is not, however, necessary that there should be meticulous analysis of the case before the trial to find out whether the case would end in conviction or acquittal. The complaint has to be read as a whole. If it appears that on consideration of the allegations in the light of the statement made on oath of the complainant that the ingredients of the offence or offences are disclosed and there is no material to show that the complaint is mala fide, frivolous or vexatious, in that event there would be no justification for interference by the High Court. When an information is lodged at the police station and an offence is registered, then the mala fides of the informant would be of secondary importance. It is the material collected during the investigation and evidence led in court which decides the fate of the accused person. The allegations of mala fides against the informant are of no consequence and cannot by themselves be the basis for quashing the proceedings. (See: Dhanalakshmi v. R. Prasanna Kumar (1990 Supp SCC 686), State of Bihar v. P. P. Sharma (AIR 1996 SC 309), Rupan Deol Bajaj v. Kanwar Pal Singh Gill (1995 (6) SCC 194), State of Kerala v. O. C. Kuttan (AIR 1999 SC 1044), State of U.P. v. O. P. Sharma (1996 (7) SCC 705), Rashmi Kumar v. Mahesh Kumar Bhada (1997 (2) SCC 397), Satvinder Kaur v. State (Govt. of NCT of Delhi) (AIR 1996 SC 2983) and Rajesh Bajaj v. State NCT of Delhi (1999 (3) SCC 259.
12. The above position was recently highlighted in State of Karnataka v. M. Devendrappa and Another (2002 (3) SCC 89)."
(emphasis added)
22. Thereafter, in the case of M.N. Ojha Vs. Alok Kumar Srivastava, reported in 2009 (9) SCC 682 has made observations in paragraphs 25, 27, 28, 29 and 30 regarding the exercise of power under section 482 Cr.P.C. as well as the principles governing the exercise of such jurisdiction:-
"25. Had the learned SDJM applied his mind to the facts and circumstances and sequence of events and as well as the documents filed by the complainant himself along with the complaint, surely he would have dismissed the complaint. He would have realized that the complaint was only a counter blast to the FIR lodged by the Bank against the complainant and others with regard to same transaction.
26. This Court in Pepsi Foods Ltd. & Anr. Vs. Special Judicial Magistrate & Ors. [(1998)5 SCC 749 held:
"28. Summoning of an accused in a criminal case is a serious matter. Criminal law cannot be set into motion as a matter of course. It is not that the complainant has to bring only two witnesses to support his allegations in the complaint to have the criminal law set into motion. The order of the Magistrate summoning the accused must reflect that he has applied his mind to the facts of the case and the law applicable thereto. He has to examine the nature of allegations made in the complaint and the evidence both oral and documentary in support thereof and would that be sufficient for the complainant to succeed in bringing charge home to the accused. It is not that the Magistrate is a silent spectator at the time of recording of preliminary evidence before summoning of the accused. The Magistrate has to carefully scrutinise the evidence brought on record and may even himself put questions to the complainant and his witnesses to elicit answers to find out the truthfulness of the allegations or otherwise and then examine if any offence is prima facie committed by all or any of the accused."
27. The case on hand is a classic illustration of non-application of mind by the learned Magistrate. The learned Magistrate did not scrutinize even the contents of the complaint, leave aside the material documents available on record. The learned Magistrate truly was a silent spectator at the time of recording of preliminary evidence before summoning the appellants.
28. The High Court committed a manifest error in disposing of the petition filed by the appellants under Section 482 of the Code without even adverting to the basic facts which were placed before it for its consideration.
29. It is true that the court in exercise of its jurisdiction under Section 482 of the Code of Criminal Procedure cannot go into the truth or otherwise of the allegations and appreciate the evidence if any available on record. Normally, the High Court would not intervene in the criminal proceedings at the preliminary stage/when the investigation/enquiry is pending.
30. Interference by the High Court in exercise of its jurisdiction under Section 482 of Code of Criminal Procedure can only be where a clear case for such interference is made out. Frequent and uncalled for interference even at the preliminary stage by the High Court may result in causing obstruction in progress of the inquiry in a criminal case which may not be in the public interest. But at the same time the High Court cannot refuse to exercise its jurisdiction if the interest of justice so required where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no fair-minded and informed observer can ever reach a just and proper conclusion as to the existence of sufficient grounds for proceeding. In such cases refusal to exercise the jurisdiction may equally result in injustice more particularly in cases where the Complainant sets the criminal law in motion with a view to exert pressure and harass the persons arrayed as accused in the complaint."
(emphasis added)
23. In the case of Md. Allauddin Khan (Supra), which has been relied upon by the learned A.G.A. for the State, the Apex Court has held that the High Court had no jurisdiction to appreciate the evidence in proceedings under Section 482 Cr.P.C. The relevant paragraph nos. 15 to 17 are being quoted herein below:
"15. The High Court should have seen that when a specific grievance of the appellant in his complaint was that respondent Nos. 2 and 3 have committed the offences punishable under Sections 323, 379read with Section 34 IPC, then the question to be examined is as to whether there are allegations of commission of these two offences in the complaint or not. In other words, in order to see whether any prima facie case against the accused for taking its cognizable is made out or not, the Court is only required to see the allegations made in the complaint. In the absence of any finding recorded by the High Court on this material question, the impugned order is legally unsustainable.
16. The second error is that the High Court in para 6 held that there are contradictions in the statements of the witnesses on the point of occurrence.
17. In our view, the High Court had no jurisdiction to appreciate the evidence of the proceedings under Section 482 of the Code Of Criminal Procedure, 1973 (for short "Cr.P.C.") because whether there are contradictions or/and inconsistencies in the statements of the witnesses is essentially an issue relating to appreciation of evidence and the same can be gone into by the Judicial Magistrate during trial when the entire evidence is adduced by the parties. That stage is yet to come in this case."
(Emphasis added)
24. The Apex Court in its another judgment in the case of Nallapareddy Sridhar Reddy Vs. The State of Andhra Pradesh & Ors. reported in 2020 0 Supreme (SC) 45, dealing with a case under Sections 406 and 420 I.P.C. has observed that the Court does not have to delve deep into probative value of evidence regarding the charge. It has only to see if a prima facie case has been made out. Veracity of deposition/material is a matter of trial and not required to be examined while framing charge. The Apex Court further observed that the veracity of the depositions made by the witnesses is a question of trial and need not be determined at the time of framing of charge. Appreciation of evidence on merit is to be done by the court only after the charges have been framed and the trial has commenced. However, for the purpose of framing of charge the court needs to prima facie determine that there exists sufficient material for the commencement of trial. The Apex Court in paragraph nos. 21, 22 and 24 has observed as follows:
"21 The appellant has relied upon a two-judge Bench decision of this Court in Onkar Nath Mishra v The State, (2008) 2 SCC 561 to substantiate the point that the ingredients of Sections 406 and 420 of the IPC have not been established. This Court while dealing with the nature of evaluation by a court at the stage of framing of charge, held thus:
"11. It is trite that at the stage of framing of charge the court is required to evaluate the material and documents on record with a view to finding out if the facts emerging therefrom, taken at their face value, disclosed the existence of all the ingredients constituting the alleged offence. At that stage, the court is not expected to go deep into the probative value of the material on record. What needs to be considered is whether there is a ground for presuming that the offence has been committed and not a ground for convicting the accused has been made out. At that stage, even strong suspicion founded on material which leads the court to form a presumptive opinion as to the existence of the factual ingredients constituting the offence alleged would justify the framing of charge against the accused in respect of the commission of that offence."
(Emphasis supplied) 22 In the present case, the High Court while directing the framing the additional charges has evaluated the material and evidence brought on record after investigation and held:
"LW1 is the father of the de facto complainant, who states that his son in law i.e., the first accused promised that he would look after his daughter at United Kingdom (UK) and promised to provide Doctor job at UK and claimed Rs.5 lakhs for the said purpose and received the same and he took his daughter to the UK. He states that his son-in-law made him believe and received Rs.5 lakhs in the presence of elders. He states that he could not mention about the cheating done by his son-in- law, when he was examined earlier. LW13, who is an independent witness, also supports the version of LW1 and states that Rs.5 lakhs were received by A1 with a promise that he would secure doctor job to the complainant's daughter. He states that A1 cheated LW1, stating that he would provide job and received Rs.5 lakhs. LW14, also is an independent witness and he supported the version of LW13. He further states that A1 left his wife and child in India and went away after receiving Rs.5 lakhs.
Hence, from the above facts, stated by LWs. 13 and 14, prima facie, the version of LW1 that he gave Rs.5 lakhs to A1 on a promise that he would provide a job to his daughter and that A1 did not provide any job and cheated him, receives support from LWs. 13 and 14. When the amount is entrusted to A1, with a promise to provide a job and when he fails to provide the job and does not return the amount, it can be made out that A1 did not have any intention to provide job to his wife and that he utilised the amount for a purpose other than the purpose for which he collected the amount from LW1, which would suffice to attract the offences under Sections 406 and 420 IPC. Whether there is truth in the improved version of LW.1 and what have been the reasons for his lapse in not stating the same in his earlier statement, can be adjudicated at the time of trial.
It is also evidence from the record that the additional charge sheet filed by the investigating officer, missed the attention of the lower court due to which the additional charges could not be framed."
(Emphasis supplied) 24 The veracity of the depositions made by the witnesses is a question of trial and need not be determined at the time of framing of charge. Appreciation of evidence on merit is to be done by the court only after the charges have been framed and the trial has commenced. However, for the purpose of framing of charge the court needs to prima facie determine that there exists sufficient material for the commencement of trial. The High Court has relied upon the materials on record and concluded that the ingredients of the offences under Sections 406 and 420 of the IPC are attracted. The High Court has spelt out the reasons that have necessitated the addition of the charge and hence, the impugned order does not warrant any interference."
(Emphasis added)
25. The Apex Court in its latest judgment in the case of Rajeev Kourav (Supra), which has been heavily relied upon by the learned A.G.A., has clearly held that the conclusion of the High Court to quash the criminal proceedings on the basis of its assessment of the statements recorded under Section 161 Cr.P.C. is not permissible as the evidence of the accused cannot be looked into before the stage of trial. The relevant portions whereof read as follows:
"6. It is no more res integra that exercise of power under Section 482 CrPC to quash a criminal proceeding is only when an allegation made in the FIR or the charge sheet constitutes the ingredients of the offence/offences alleged. Interference by the High Court under Section 482 CrPC is to prevent the abuse of process of any Court or otherwise to secure the ends of justice. It is settled law that the evidence produced by the accused in his defence cannot be looked into by the Court, except in very exceptional circumstances, at the initial stage of the criminal proceedings. It is trite law that the High Court cannot embark upon the appreciation of evidence while considering the petition filed under Section 482 CrPC for quashing criminal proceedings. It is clear from the law laid down by this Court that if a prima facie case is made out disclosing the ingredients of the offence alleged against the accused, the Court cannot quash a criminal proceeding.
7. Mr.Shoeb Alam, learned counsel appearing for Respondent Nos.1 to 3 relied upon several judgments of this Court to submit that allegations only disclose a case of harassment meted out to the deceased. The ingredients of Section 306 and 107 IPC have not been made out. It is submitted that there is nothing on record to show that the Respondents have abetted the commission of suicide by the deceased. He further argued that abetment as defined under Section 107 IPC is instigation which is missing in the complaint made by the Appellant. He further argued that if the allegations against Respondent Nos.1 to 3 are not prima facie made out, there is no reason why they should face a criminal trial.
8. We do not agree with the submissions made on behalf of Respondent Nos.1 to 3. The conclusion of the High Court to quash the criminal proceedings is on the basis of its assessment of the statements recorded under Section 161 CrPC. Statements of witnesses recorded under Section 161CrPC being wholly inadmissible in evidence cannot be taken into consideration by the Court, while adjudicating a petition filed under Section 482 CrPC1.
9. Moreover, the High Court was aware that one of the witnesses mentioned that the deceased informed him about the harassment meted out by Respondent Nos.1 to 3 which she was not able to bear and hence wanted to commit suicide. The High Court committed an error in quashing criminal proceedings by assessing the statements under Section 161 Cr. P.C.
10. We have not expressed any opinion on the merits of the matter. The High Court ought not to have quashed the proceedings at this stage, scuttling a full-fledged trial in which Respondent Nos.1 to 3 would have a fair opportunity to prove their innocence."
(Emphasis supplied)
26. In view of the aforesaid, this Court finds that the submissions made by the applicants' learned counsel call for adjudication on pure questions of fact which may adequately be 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 applicants 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. All the judgments relied upon by the learned counsel for the applicants referred to above are clearly distinguishable in the facts of the present case.
27. The prayer for quashing the impugned charge-sheet as well as the entire proceedings of the aforesaid State case are refused, as I do not see any abuse of the court's process at this pre-trial stage.
28. The present application under Section 482 Cr.P.C. is, accordingly, rejected. There shall be no order as to costs.
29. Written submissions filed by the learned counsel for the applicants, learned counsel for opposite party no.2 and the learned A.G.A. for the State are taken on record.
30 Interim order, if any, stands discharged.
(Manju Rani Chauhan, J.) Order Date :- 01.12.2020 Sushil/-