Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 1]

Allahabad High Court

Ram Autar And Another vs State Of U.P. And Another on 24 February, 2020

Author: Manju Rani Chauhan

Bench: Manju Rani Chauhan





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 76
 

 
Case :- APPLICATION U/S 482 No. - 6532 of 2020
 

 
Applicant :- Ram Autar And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Ajay Kumar Dwivedi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.
 

Heard Mr. Ajay Kumar Dwivedi, learned counsel for the applicants, learned counsel for opposite party no.2 and the learned A.G.A. for the State.

This application under Section 482 Cr.P.C. has been filed to quash the cognizance taking order dated 30th August, 2018 as well as the entire proceedings of Complaint Case No. 25 of 2018 (Meenu Vs. Dharmendra & Others), under Sections 498A, 323, 504, 506 I.P.C. and Sections 3/4 D.P. Act, Police Station-Bhognipur, District-Kanpur Dehat, pending in the Court of Judicial Magistrate, Kanpur Dehat.

Learned counsel for the applicants submits that the present criminal proceedings initiated by opposite party No.2 are an after thought, as such the same are not only malicious but also amount to an abuse of the process of the Court.

Pert contra, learned A.G.A. submits that from the perusal of the records, prima facie, it can not be said at this stage that no offence has been committed by the applicants.

I have considered the submissions made by the learned counsel for the parties and have gone through the records of the present application.

All the contentions raised by the applicants' counsel relate to disputed questions of fact. The court 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 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 him 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 .S. Dauki, District AgraShivalingappa 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' 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 complaint, and also the material available on record make 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 complaint or the summoning order 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 summoning order/proceedings of the complaint case is refused as I do not see any abuse of the Court's process either.

However, it is provided that if the bail has not been obtained as yet, the applicants 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 of the applicants, if possible on the same day, in the light of the judgement of this court in the case ofBrahm Singh and Ors. Vs. State of U.P. and Others, reported in 2016 (7) ADJ 151.

As an interim measure, it is provided that for a period of two months from today or till the applicants appear before the court below, whichever is earlier, no coercive action shall be taken against the applicant.

With the above observations, this application stands disposed off.

(Manju Rani Chauhan, J.) Order Date :- 24.2.2020 Sushil/-