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 18, Cited by 13]

Allahabad High Court

Nand Lal Yadav And 10 Others vs State Of U.P. And Another on 29 November, 2019

Author: Ram Krishna Gautam

Bench: Ram Krishna Gautam





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 77
 

 
Case :- APPLICATION U/S 482 No. - 39941 of 2019
 

 
Applicant :- Nand Lal Yadav And 10 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Virendra Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ram Krishna Gautam,J.
 

This Application, under Section 482 of Code of Criminal Procedure, 1973, has been filed by the Applicants, Nand Lal Yadav and ten others, against State of U.P. and Nanhey Lal Yadav, with a prayer for setting aside summoning order, dated 9.7.2019, passed by Chief Judicial Magistrate, Bhadohi, in Complaint Case No. 93 of 2019, (Nanhey Lal Yadav vs. Nand Lal Yadav and others), under Sections 147, 148, 149, 323, 504, 506 and 427 of IPC, Police Station- Bhadohi, Distric- Bhadohi.

Learned counsel for applicants argued that it was a malicious prosecution. A civil suit is pending in between both sides and with a view to put pressure to enter into a compromise, this false accusation was got lodged, wherein, impugned summoning order, as above, was passed. It was a counterblast to the Civil Suit pending. Hence, for avoiding abuse of process of law, this Application, under Section 482 of Cr.P.C., has been filed, with above prayer.

Learned AGA, representing State of U.P., has vehemently opposed this Application.

From very perusal of the complaint, filed before the Magistrate, it is apprent that pendency of Civil Suit and dispute regarding existence of Araji Nos. 95 and 100 has been said to be in it. The same is pending and this was an occurrence regarding same dispute. The occurrence was said to be of 31.3.2017, at 9.00 AM, when those named accused persons, armed with Lathi and Danda, did assault by hurling abuse and extending threat of dire consequences. In furtherance of common object, there was unlawful assembly and they did assault over complainant and his family members. Information of this occurrence was instantly said to have been reported at Dial 100, as a result of which, Police rushed on the spot. Injured Rajendra Prasad and his wife, Gita Devi, were examined at Government Hospital, wherein, Rajendra Prasad, was referred for X-ray, at Mirzapur. They, all, were having injury. Occurrence was witnessed by Sante Lal and Banke Lal and many others. This contention is intact in statement, recorded, under Sections 200 and 202 of Cr.P.C. Injured, Rajendra Prasad and his wife, Gita Devi, were medically examined and their medico legal report was placed before the Magistrate. Gita Devi has been examined, under Section 202 of Cr.P.C., wherein, she has reiterated, contention of complaint. Statement of Rajendra Prasad, too is of same tune. Hence, the Magistrate, passed impugned summoning order, on the basis of evidence, taken on record, in his enquiry. The order seems to have been passed upon those evidences and there appears to be no illegality or irregularity in it.

Hence, under all above facts and circumstances, this Court, in exercise of inherent power, under Section 482 of Cr.P.C., is not expected to make analytic analysis of factual aspects because the same is a question, to be gone into, during course of trial, by the Trial court.

Apex Court, in State of Andhra Pradesh v. Gaurishetty Mahesh, JT 2010 (6) SC 588: (2010) 6 SCALE 767: 2010 Cr. LJ 3844, has propounded that "While 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 apprehension of it accusation would not be sustained. That is the function of the trial Judge/Court". In another subsequent judgment, in the case of Hamida v. Rashid, (2008) 1 SCC 474, Hon'ble Apex Court propounded that "Ends of justice would be better served if valuable time of the Court is spent in hearing those appeals rather than entertaining petitions under Section 482 at an interlocutory stage which after filed with some oblique motive in order to circumvent the prescribed procedure, or to delay the trial which enable to win over the witness or may disinterested in giving evidence, ultimately resulting in miscarriage of Justice". In again yet another judgment, in the case of Monica Kumar v. State of Uttar Pradesh, (2008) 8 SCC 781, the Apex Court has propounded "Inherent jurisdiction under Section 482 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." While interpreting this jurisdiction of High Court Apex Court, in the case of Popular Muthiah v. State, Represented by Inspector of Police, (2006) 7 SCC 296, has propounded "High Court can exercise jurisdiction suo motu in the interest of justice. It can do so while exercising other jurisdictions such as appellate or revisional jurisdiction. No formal application for invoking inherent jurisdiction is necessary. Inherent jurisdiction can be exercised in respect of substantive as well as procedural matters. It can as well be exercised in respect of incidental or supplemental power irrespective of nature of proceedings".

Regarding prevention of abuse of process of Court, Apex Court, in the case of Dhanlakshmi v. R.Prasana Kumar, (1990) Cr LJ 320 (DB): AIR 1990 SC 494, has propounded "To prevent abuse of the process of the Court, High Court, in exercise of its inherent powers under section 482, could quash the proceedings, but, there would be justification for interference only when the complaint did not disclose any offence or was frivolous vexatious or oppressive" as well as in the case of State of Bihar v. Murad Ali Khan, (1989) Cr LJ 1005: AIR 1989 SC 1, Apex Court propounded "In exercising jurisdiction under Section 482 High Court would not embark upon an enquiry whether the allegations in the complaint are likely to be established by evidence or not".

Meaning thereby, exercise of inherent jurisdiction under Section 482 Cr.P.C. is within the limits, propounded as above.

In view of what has been discussed above, this Application, under Section 482 of Cr.P.C., merits dismissed and it stands dismissed accordingly.

However, it is directed that if the applicants appear and surrender before the court below within 30 days from today and apply for bail, their prayer for bail shall be considered and decided in view of the settled law laid by this Court in the case of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 as well as judgement passed by Hon'ble Apex Court reported in 2009 (3) ADJ 322 (SC) Lal Kamlendra Pratap Singh Vs. State of U.P. For a period of 30 days from today, no coercive action shall be taken against the applicants.

In case, the applicants do not appear before the Court below within the aforesaid period, coercive action shall be taken against them.

Order Date :- 29.11.2019 bgs/