Allahabad High Court
Avnindra Kumar vs State Of U.P. And Another on 7 February, 2020
Author: Sudhir Agarwal
Bench: Sudhir Agarwal
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 34 Case :- APPLICATION U/S 482 No. - 17246 of 2006 Applicant :- Avnindra Kumar Opposite Party :- State of U.P. and Another Counsel for Applicant :- Roshan Khan,Satish Trivedi Counsel for Opposite Party :- Govt. Advocate Hon'ble Sudhir Agarwal,J.
1. Heard Sri Satish Trivedi, learned Senior Counsel assisted by Sri Sheshadri Trivedi, learned counsel for applicant, learned A.G.A. for State of U.P. and perused the record.
2. Applicants have invoked inherent jurisdiction of this Court under Section 482 of Code of Criminal Procedure, 1973 (hereinafter referred to as "Cr.P.C.") with a prayer to quash Charge-sheet No. 125 of 2006 dated 27.07.2006 as well as further proceedings of Criminal Case No. 1869 of 2006 (arising out of Case Crime No. 157 of 2005), under Sections 218, 419, 420 and 467 IPC, Police Station Divyapur, District Auraiya.
3. Learned counsel for applicants states that on mere suspicion, Police has submitted charge sheet against applicants which is liable to be quashed.
4. However, at the stage of charge sheet, Court concerned has to examine only investigation and documents collected by Police, who submitted charge sheet and defence will be examined during trial when defence is adduced by both the parties.
5. Similarly, while considering a prayer for quashing of charge sheet in application under Section 482 Cr.P.C., this Court also cannot examine any defence of accused, which has yet to be placed before Court below. Stage of placing defence of accused does not arise at the stage of charge sheet and, therefore, this Court also will not examine such defence at this stage.
6. Time and again it has been highlighted by Supreme Court that at the stage of charge sheet factual query and assessment of defence evidence is beyond purview of scrutiny under Section 482 Cr.P.C. The allegations being factual in nature can be decided only subject to evidence. In view of settled legal proposition, no findings can be recorded about veracity of allegations at this juncture in absence of evidence. Apex Court has highlighted that jurisdiction under Section 482 Cr.P.C. be sparingly/rarely invoked with complete circumspection and caution. Very recently in Criminal Appeal No.675 of 2019 (Arising out of S.L.P. (Crl.) No.1151 of 2018) (Md. Allauddin Khan Vs. The State of Bihar & Ors.) decided on 15th April, 2019, Supreme Court observed as to what should be examined by High Court in an application under Section 482 Cr.P.C. and in paras 15, 16 and 17 said as under :
"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, 379 read 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)
7. Recently, above view has been reiterated by Apex Court in Criminal Appeal No. 175 of 2020 (State of Madhya Pradesh Vs. Yogendra Singh Jadon and Another) decided on 31.01.2020.
8. No other argument has been advanced.
9. Dismissed.
10. Interim order, if any, stands vacated.
Order Date :- 7.2.2020 Siddhant Sahu