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 19, Cited by 0]

Allahabad High Court

Abhishek Mishra @ Pintu vs State Of U.P. And Another on 31 March, 2026

Author: Deepak Verma

Bench: Deepak Verma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2026:AHC:68128
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
APPLICATION U/S 482 No. - 3099 of 2024   
 
   Abhishek Mishra @ Pintu    
 
  .....Applicant(s)   
 
 Versus  
 
   State of U.P. and Another    
 
  .....Opposite Party(s)       
 
   
 
  
 
Counsel for Applicant(s)   
 
:   
 
Vijay Kumar Pandey   
 
  
 
Counsel for Opposite Party(s)   
 
:   
 
Ashok Kumar Gupta, G.A.   
 
     
 
 Court No. - 74
 
   
 
 HON'BLE DEEPAK VERMA, J.     

1. Heard learned counsel for the applicant; learned counsel for the opposite party no.2, learned A.G.A. for the State and perused the record.

2. The present 482 Cr.P.C.application has been filed to quash the impugned order dated 26.10.2019 passed by Additional Session Judge/F.T.C. (Offence Against Women), Jaunpur in Criminal Revision No.67 of 2019 and order dated 18.08.2023 passed by Additional Civil Judge (Junior Division)/Judicial Magistrate Third, Jaunpur in Case No.311 of 2022 (Shivnath vs. Abhishek), under section 138 N.I.Act, Police Station Shahganj, District Jaunpur.

3. Learned counsel for the applicant submits that the complaint of the opposite party no.2 was rejected by order dated 13.03.2019 for non-prosecution as well as fro not producing any evidence despite giving repeated opportunities and against that order revision was preferred by the opposite party no.2, which was allowed by order dated 26.10.2019 and the matter was remanded to the court below to consider the same on merits.It is further submitted that the order of the revisional Court is erroneous and no revision was maintainable because the order dismissing the complaint amounts to acquittal and the same can be challenged in appeal under Section 378(4) of Cr.P.C. and revisional court has no jurisdiction to entertain the revision against that order. In support of his contention, learned counsel for the applicant has also relied upon the judgement of the coordinate Bench of this Court passed in Vinay Kumar vs. State of U.P. in Criminal Revision No.3426 of 2025, decided on 04.09.2007. The coordinate Bench of this Court consider the submission of the parties. On perusal of record, the matter is referred to Larger Bench with following observations:-

"5. After considering the submission of parties and on perusal of the record, it is undisputed that proceeding under the Act 1881 is summary proceeding, and Section-143 of the Act 1881, itself provides the procedure of the complaint under the Act 1881 and further provides that Sections 262 to 265 Cr.P.C. will be applicable as far as maybe even without adopting the strict procedure of summons cases. For ready reference, Section 143 of the Act 1881 is being quoted as under:
"143. Power of Court to try cases summarily.-(1) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), all offences under this Chapter shall be tried by a Judicial Magistrate of the first class or by a Metropolitan Magistrate and the provisions of sections 262 to 265 (both inclusive) of the said Code shall, as far as may be, apply to such trials:
Provided that in the case of any conviction in a summary trial under this section, it shall be lawful for the Magistrate to pass a sentence of imprisonment for a term not exceeding one year and an amount of fine exceeding five thousand rupees:
Provided further that when at the commencement of, or in the course of, a summary trial under this section, it appears to the Magistrate that the nature of the case is such that a sentence of imprisonment for a term exceeding one year may have to be passed or that it is, for any other reason, undesirable to try the case summarily, the Magistrate shall after hearing the parties, record an order to that effect and thereafter recall any witness who may have been examined and proceed to hear or rehear the case in the manner provided by the said Code.
(2) The trial of a case under this section shall, so far as practicable, consistently with the interests of justice, be continued from day to day until its conclusion, unless the Court finds the adjournment of the trial beyond the following day to be necessary for reasons to be recorded in writing.
(3) Every trial under this section shall be conducted as expeditiously as possible and an endeavour shall be made to conclude the trial within six months from the date of filing of the complaint."

6. Similarly, the process for issuing summons and taking evidence was also provided in the Act, 1881 and provision of appeal is provided u/s 148 of the Act, 1881, against the order of conviction u/s 138 of the Act, 1881 with the caveat that notwithstanding anything contained in the Cr.P.C. Therefore, if a complaint is dismissed, that order will not be appealable u/s 148 of the Act, 1881. The only remedy available for the complaint is filing a revision.

7. From the perusal of the second proviso of Section-143 of the Act, 1881, it is clear, if the Magistrate thinks that the case is of such nature that a sentence of imprisonment exceeding one year may have to pass, or for any other reason, it is undesirable to try the summary. In that case, the Magistrate, after recording his reason, will proceed to hear the case as per the procedure provided for the summons case in Cr.P.C. Therefore, it is clear if the Magistrate has not recorded any reason to convert the trial from summary to summons case, and then the summary trial procedure will continue.

8. The Apex Court in the Expeditious Trial of Cases U/s 138 of N.I. Act, 1881 in RE Suo Motu Writ Petition (Crl.) No.2 of 2020, decided on 16.04.2021, also observed in paragraph no.24.1 that before converting a complaint case u/s 138 of the Act, 1881 from summary trial to summons case, the Magistrate has to record reasons and discuss the scheme of the Act, 1881 in para nos. 9 and 20 of the judgment. Paragraphs nos.9, 20, 24.1 of the judgement of Expeditious Trial of Cases (supra) are being mentioned as under:

"9. Section 143 of the Act has been introduced in the year 2002 as a step-in aid for quick disposal of complaints filed under Section 138 of the Act. At this stage, it is necessary to refer to Chapter XXI of the Code which deals with summary trials. In a case tried summarily in which the accused does not plead guilty, it is sufficient for the Magistrate to record the substance of the evidence and deliver a judgment, containing a brief statement of reasons for his findings. There is a restriction that the procedure for summary trials under Section 262 is not to be applied for any sentence of imprisonment exceeding three months. However, Sections 262 to 265 of the Code were made applicable "as far as may be" for trial of an offence under Chapter XVII of the Act, notwithstanding anything contained in the Code. It is only in a case where the Magistrate is of the opinion that it may be necessary to sentence the accused for a term exceeding one year that the complaint shall be tried as a summons trial. From the responses of various High Courts, it is clear that the conversion by the trial courts of complaints under Section 138 from summary trial to summons trial is being done mechanically without reasons being recorded. The result of such conversion of complaints under Section 138 from summary trial to summons trial has been contributing to the delay in disposal of the cases. Further, the second proviso to Section 143 mandates that the Magistrate has to record an order spelling out the reasons for such conversion. The object of Section 143 of the Act is quick disposal of the complaints under Section 138 by following the procedure prescribed for summary trial under the Code, to the extent possible. The discretion conferred on the Magistrate by the second proviso to Section 143 is to be exercised with due care and caution, after recording reasons for converting the trial of the complaint from summary trial to summons trial. Otherwise, the purpose for which Section 143 of the Act has been introduced would be defeated. We accept the suggestions made by the learned Amici Curiae in consultation with the High Courts. The High Courts may issue practice directions to the Magistrates to record reasons before converting trial of complaints under Section 138 from summary trial to summons trial in exercise of power under the second proviso to Section 143 of the Act.

20. Section 143 of the Act mandates that the provisions of summary trial of the Code shall apply "as far as may be" to trials of complaints under Section 138. Section 258 of the Code empowers the Magistrate to stop the proceedings at any stage for reasons to be recorded in writing and pronounce a judgment of acquittal in any summons case instituted otherwise than upon complaint. Section 258 of the Code is not applicable to a summons case instituted on a complaint. Therefore, Section 258 cannot come into play in respect of the complaints filed under Section 138 of the Act. The judgment of this Court in Meters & Instruments [Meters & Instruments (P) Ltd. v. Kanchan Mehta, (2018) 1 SCC 560 : (2018) 1 SCC (Civ) 405 : (2018) 1 SCC (Cri) 477] insofar as it conferred power on the trial court to discharge an accused is not good law. Support taken from the words "as far as may be" in Section 143 of the Act is inappropriate. The words "as far as may be" in Section 143 are used only in respect of applicability of Sections 262 to 265 of the Code and the summary procedure to be followed for trials under Chapter XVII. Conferring power on the court by reading certain words into provisions is impermissible. A Judge must not rewrite a statute, neither to enlarge nor to contract it. Whatever temptations the statesmanship of policy-making might wisely suggest, construction must eschew interpolation and evisceration. He must not read in by way of creation [ J. Frankfurter, Of Law and Men : Papers and Addresses of Felix Frankfurter.] . The Judge's duty is to interpret and apply the law, not to change it to meet the Judge's idea of what justice requires [Duport Steels Ltd. v. Sirs, (1980) 1 WLR 142 : (1980) 1 All ER 529 (HL)] . The court cannot add words to a statute or read words into it which are not there [Union of India v. Deoki Nandan Aggarwal, 1992 Supp (1) SCC 323 : 1992 SCC (L&S) 248] .

24.1. The High Courts are requested to issue practice directions to the Magistrates to record reasons before converting trial of complaints under Section 138 of the Act from summary trial to summons trial."

9. Therefore, it is clear from the above legal position that unless this case is converted from summary trial to summons trial by the specific order of the Magistrate, procedure of summons trial mentioned in Chapter XX of Cr.P.C. cannot be adopted while trying a case as summary trial. Therefore, if the case is being tried strictly as a summary trial as per the Chapter XXI of Cr.P.C., then the procedure mentioned in Chapter XX of Cr.P.C. from Sections 251 to 259 of Cr.P.C. would not be applicable.

10. Therefore, this Court is of the view if a complaint u/s 138 of the Act, 1881 is dismissed for want of prosecution, then the same cannot be deemed to be acquittal u/s 256(1) of Cr.P.C. because Section 256(1) Cr.P.C. falls under the procedure of summons case, therefore, against the dismissal of the complaint, no appeal lies u/s 378(4) Cr.P.C. only the remedy against the rejection of a complaint, whether on merit or for want of prosecution, is filing a revision.

11. Apex Court in the case of Expeditious Trial of Cases (supra) also observed that proceeding under the Act, 1881 is a summary proceeding and complete the procedure has been provided under the Act, 1881, therefore all provisions of Cr.P.C. are not applicable. So far as the judgement relied upon by learned counsel for the applicant is concerned, in that case, it is observed that dismissal of the complaint in the absence of the complainant will amount to acquittal of accused u/s 256(1) Cr.P.C. and that order can be challenged only in appeal under section378(4)Cr.P.C., is contrary to the observations of the Hon'ble Supreme Court as well as the scheme of the Act, 1881.

12. Therefore, this Court respectfully disagreed with the coordinate Bench's judgement in Vinay Kumar's case (supra). Paragraph no.14 of the Vinay Kumar's case (supra) is being quoted as under:

"14) FROM the perusal of the aforesaid Section it is clear that if an order of acquittal has been passed a case instituted upon a complaint then on an application made before the High Court by the complainant the high Court can grant special leave to appeal from an order of acquittal. Thus in the present case against the dismissal of complaint which amounted to acquittal of accused complainant respondent No. 2 Sanjay kumar Dixit had got the right to file special leave to appeal under Section 378 (4) Cr. P. C. in this Court, which admittedly has not been done. Section 401 (4) Cr. P. C. provides that under the Code of Criminal Procedure if an appeal lies and no appeal is brought no proceeding by way of revision shall be entertained at the instance of the party who could have appealed. The said sub-section is quoted below: high Courts powers of revision. 401. (4) Where under this Code an appeal lies and no appeal is brought, no proceeding by way of revision shall be entertained at the instance of the party who could have appealed."

13. In this view of the matter, judicial propriety demands that this matter be referred to a Larger Bench to decide these questions:

(i) Whether the dismissal of complaint u/s 138 of the Act, 1881 for want of prosecution will amount to acquittal u/s 256(1) Cr.P.C., and same can be challenged in appeal u/s 378(4) Cr.P.C., or is that order reviseable u/s 397 Cr.P.C.?
(ii) Whether the case of Vinay Kumar (supra) has been correctly decided by holding that against the dismissal of complaint u/s 138 of the Act, 1881, appeal lies u/s 378(4) Cr.P.C. ,not the revision?"
4. Larger Bench was constituted and decided the issues framed by the Hon'ble Single Judge by order dated 13.03.2024. The Division Bench of this Court in Para 11 & 12 of the judgment dated 05.04.2025 has made following observations:--
"11. The reference and stress herein is given on the two provisions of the Code of Criminal Procedure. The difference between Section 203 Cr.P.C. and Section 256 Cr.P.C. is of the stage of passing of an order therein. Under Section 203 Cr.P.C. an order is passed prior to taking of cognizance and summoning whereas the exercise of power under Section 256 Cr.P.C. is subsequent to issuance of summons. The admitted position in the present matter is that the order dated 13.03.2019 passed by the Additional Chief Judicial Magistrate- IInd, Jaunpur is an order prior to issuance of summons and thus is an order passed under Section 203 Cr.P.C. The stage of Section 256 Cr.P.C. has yet not arisen in the present matter and thus the question whether an order dismissing a complaint under Section 138 of the N.I. Act for want of prosecution will amount to acquittal under Section 256 (1) Cr.P.C. and whether the same can be challenged in appeal under Section 378 (4) Cr.P.C. or is an order revisable under Section 397 Cr.P.C. does not arise in the present case. The said question is the first question in the reference.
12. In so far as the second question challenging the correctness of the judgement of Vinay Kumar Vs. State of U.P.: Criminal Revision No. 3426 of 2005, decided on 04.09.2007 by a learned Single Judge is concerned, does not have relevance in the present matter since in the said case although the complaint was dismissed in default vide order dated 05.02.2004 passed by the trial court concerned but the same was after the accused therein were summoned for offence under Section 138 of the N.I. Act, under Section 204 Cr.P.C. vide order dated 19.09.2002. The order thus therein was an order under Section 256 Cr.P.C. and not under Section 203 Cr.P.C. The second question thus also does not arise for consideration in the present matter."

5. In view of the finding of the Division Bench, present petition has become remediless and no interference is warranted. The application u/s 528 B.N.S.S. is, hereby, dismissed.

(Deepak Verma,J.) March 31, 2026 SKD