Allahabad High Court
Shiv Narayan Yadav vs State Of U.P. And Another on 24 November, 2023
Author: Dinesh Pathak
Bench: Dinesh Pathak
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:223478 Court No. - 90 Case :- APPLICATION U/S 482 No. - 22827 of 2023 Applicant :- Shiv Narayan Yadav Opposite Party :- State of U.P. and Another Counsel for Applicant :- Aqeel Ahmad Counsel for Opposite Party :- G.A. Hon'ble Dinesh Pathak,J.
1. Heard learned counsel for the applicant, learned AGA and perused the record.
2. The present applicant has invoked the inherent power of this Court under Section 482 CrPC beseeching the quashing of summoning order dated 27.11.2020/14.12.2020 as well as entire proceedings of Complaint Case No.109 of 2018 (Smt. Manju Vs. Shiv Narayan Yadav), under Sections 420, 504 IPC and Section 3(1)(Da), 3(1)(Dha) and 3(2)(5Ka) of SC/ST Act, Police Station Mehnagar, District Azamgarh, pending in the court of Special Judge (SC/ST Act), Azamgarh
3. Opposite party no.2 has moved a complaint dated 11.09.2018 against applicant herein levelling allegation of cheating, fraud and use of abusive caste related language against the complainant with an averments that on 28.08.2005 he has given money amounting Rs. 19,000/- to purchase the land measuring area 28 acre situated in Village Dhannipur, Paragana Belhabans, Tahsil Mehnagar, District Azamgarh. On the same day i.e. 28.08.2005, Shiv Narayan Yadav (applicant herein) has prepared document and handed over to the complainant pretending it to be a sale document and realise Rs. 10,000/- expenses for the registration charges. Due to the dearth of money, she could not construct the house within time, however, at later stage when she went on the spot to construct the house, accused has objected in construction of house and use abusive caste related language against the complainant. Learned Magistrate, after considering the contents of the complaint and the statement of the witnesses under Sections 200 and 202 Cr.P.C., has issued process against the present applicant under Sections 420, 504 IPC and Sections 3(1)(Da), 3(1)(Dha) and 3(2)(5Ka) of SC/ST Act vide order dated 14.12.2020/27.11.2020, which is under challenge before this Court.
4. It is apposite to mention that the date of impugned order is bit confusing in the certified copy of the impugned order, which has been annexed as Annexure No.4 to this application. At a beginning, just below the caption of the case and before starting of the order (at page no.23 of the paper book), date of order has been mentioned as 27.11.2020, however, at the bottom of the order (at page no.24 of the paper book), where learned trial court has endorsed his signature, towards right side, date of the order is shown as 14.12.2020 which is written in the handwriting of the Presiding Officer. Towards the left side same date of order i.e. 14.12.2020 is printed in letters/numbers. In light of the aforesaid two dates, as mentioned in the impugned order, this Court thinks it appropriate to consider the date of order impugned to be passed on 14.12.2020, which has been mentioned at the bottom of the order in handwriting of the Presiding Officer himself. Accordingly, learned counsel for the applicant is permitted to include the date i.e. 14.12.2020 in the prayer clause of the instant application during the course of the day.
5. Learned counsel for the applicant submits that as per complaint, alleged incident took place in the month of August, 2005, however, complaint has been filed at a very belated stage on 11.09.2018, that too without assigning any justification for causing delay. It is further submitted that the complainant is claiming her right on the basis of unregistered document, which is not admissible in evidence for the purpose of recognize her right and title over the property in question. It is further submitted that in the complaint particular plot numbers has not been mentioned which has been claimed to be purchased by the complainant. A forged and frivolous prosecution has been instituted against the present applicant, who has never procured any document as mentioned in the complaint and has never committed any forgery or cheating with the complainant.
6. Per contra, learned AGA has opposed the submissions as raised by learned counsel for the applicant and supported the summoning order dated 14.12.2020, by which process has been issued against the present applicant to appear before the court concerned.
7. Having considered the rival submissions advanced by learned counsel for the applicant as well as learned A.G.A. and perusal of the record, it is manifested that in her complaint, complainant has unequivocally narrated her grievance against the present applicant for cheating and use of caste related abusive language. Present applicant has received consideration money amounting Rs. 19,000/- from the complainant in lieu of executing a registered sale deed with respect to the land measuring area 28 acre, however, he has furnished a simple document on the stamp paper pretending it to be a sale document on the date of alleged transaction i.e. 28.08.2005. Present applicant has also received Rs. 10,000/- from the complainant for the execution of sale deed. However, at later stage, he has shown his resistance while the complainant went on spot intending to construct her house. The occurrence of offence as narrated in the complaint has been corroborated by the statement of the complainant under Section 200 Cr.P.C. She has also produced three witnesses namely Mitthu sonkar (PW-1), Manoj Kumar Chaurasiya (PW-2) and Sochan (PW-3), who have made their statements under Section 202 Cr.P.C. supporting the case of the complainant, who has allegedly been betrayed by the present applicant in transferring the property in question as mentioned in the complaint. All the witnesses unequivocally supported the case of the complainant with respect to transfer of the property and behaviour of the present applicant. While issuing the process against the present applicant, learned Magistrate has considered the case of the complainant in detailed and statement of witnesses as well under Sections 200 and 202 Cr.P.C. and, accordingly, recorded his prima facie satisfaction with respect to the occurrence of offence and the complicity of the present applicant in the commission of crime. At this juncture, in exercise of inherent jurisdiction under Section 482 Cr.P.C., this Court is not expected to conduct mini trial to examine the veracity of the event/incident as mentioned in the complaint, which has been corroborated by the statement of witnesses under Sections 200 and 202 Cr.P.C. The innocence of the present applicant, as is being tried to put forward by the learned counsel for the applicant before this Court, is a matter of examination which can be adjudicated upon more appropriately by the trial court after considering the evidence on record. This Court neither found any abuse of process of court in the proceedings/order under challenge before this Court nor any justifiable ground to pass an order to secure the ends of justice in exercise of inherent jurisdiction.
8. Record reveals that learned counsel for the applicant has raised disputed question of fact qua involvement of present applicant in the incident in question. In exercise of inherent power under Section 482 Cr.P.C., this Court is not expected to analyze the factual evidence which is to be placed before the trial court. The power conferred under Section 482 Cr.P.C. is very specific and wide to secure the ends of justice or to prevent the abuse of the process of any Court or to make such orders as may be necessary to give effect to any order under this Code. No provision of this Code is deemed to limit or effect such inherent power of the High Court.
9. It has been held by the Apex Court in the cases of R.P. Kapur Vs. State of Punjab : AIR 1960 SC 866; State of Haryana and Ors. Vs. Bhajan Lal and Others : 1992 Supp (1) SCC 335; Trisuns Chemical Industry Vs. Rajesh Agarwal and Ors. : (1999) 8 SCC 686 3; M. Krishnan Vs. Vijay Singh & Anr. : (2001) 8 SCC 645; Joseph Salvaraj A. Vs. State of Gujarat and Ors. : (2011) 7 SCC 59; Arun Bhandari Vs. State of Uttar Pradesh and Ors. : (2013) 2 SCC 801; Anand Kumar Mohatta and Anr. Vs. State (NCT of Delhi), Department of Home and Anr. : (2019) 11 SCC 706 that exercise of inherent power of the High Court under Section 482 of the Code of Criminal Procedure is an exceptional one. Great care should be taken by the High Court before embarking to scrutinise the complaint/FIR/charge-sheet in deciding whether the rarest of the rare case is made out to scuttle the prosecution in its inception.
10. In the case of Gian Singh vs. State of Punjab, (2012) 10 SCC 303, Hon'ble Supreme Court has made the following observation in Paragraph 61 which is quoted herein below :-
"61. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or an FIR or a complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plentitude with no statutory limitation but it has to be exercised in accord with the guideline en-grafted in such power viz.: (i) to secure the ends of justice, or (ii) to prevent abuse of the process of any court."
11. In Criminal Appeal No. 675 of 2019 arising out of SLP (Crl.) No. 1151 of 2018, Mohd. Allauddin Khan v. State of Bihar and others, 2019 (6) SCC 107, the Apex Court has held that the High Court had no jurisdiction to appreciate the evidences of the proceedings under Section 482 Cr.P.C. because where there are contradictions or the inconsistencies in the statements of the witnesses, is essentially an issue relating to appreciation of evidences and the same can be gone into by the Judicial Magistrate during trial, when the entire evidence is adduced by the parties. The same view has also been reiterated in judgment dated 31.07.2019 passed by Apex Court in Criminal Appeal No.1082 of 2019, arising out of SLP (Crl.) No.10762 of 2018, Chilakamarthi Venkateswarlu and Another v. State of Andhra Pradesh and Another.
12. In the case of Priti Saraf & anr. Vs. State of NCT of Delhi & anr. Criminal Appeal No(s). 296 of 2021 (Arising out of SLP(Crl.) No(s). 6364 of 2019] (judgment dated March 10, 2021) : 2021 SCC Online SC 206 the Apex Court while considering the powers under Section 482 Cr.P.C. has held as follows:
"23. It being a settled principle of law that to exercise powers under Section 482 CrPC, the complaint in its entirely shall have to be examined on the basis of the allegation made in the complaint/ FIR/charge-sheet and the High Court at that stage was not under an obligation to go into the matter or examine its correctness. Whatever appears on the face of the complaint/FIR/charge-sheet shall be taken into consideration without any critical examination of the same. The offence ought to appear ex facie on the complaint/FIR/charge-sheet and other documentary evidence, if any, on record."
13. The scope and ambit of the inherent jurisdiction of the High Court under Section 482 CrPC has been examined in detail by Hon'ble Apex Court in State of Haryana and Others Vs. Bhajan Lal and Others, (1992 Suppl (1) SCC 335). The relevant para is mentioned hereunder:-
"102. 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 extraordinary 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 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 bur engrafted in any of the provisions of the Code on 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 10 private and personal grudge."
14. It has been further elucidated recently by Hon'ble Apex Court in Arnab Manoranjan Goswami Vs. State of Maharashtra and Others, 2020 SCC Online SC 964 where jurisdiction of the High Court under Article 226 of the Constitution of India and Section 482 CrPC has been analysed at great length.
15. Further, in the case of M/s Neeharika Infrastructure Pvt. Ltd. Vs. State of Maharashtra and others reported in AIR 2021 SC 1918, Full Bench of the Apex Court while considering the powers of quashing under Section 482 of the Criminal Procedure Code and/or Article 226 of the Constitution of India has illustrated the circumstances under which quashing of a criminal case can be done and/or interim order can be granted.
16. Therefore, the disputed defence of the accused cannot be considered at this stage. In absence of any of the grounds recognized by the Supreme Court which might justify the quashing of complaint or the impugned proceedings, the prayer for quashing the same is not sustainable in the eyes of law. I do not see any abuse of the court's process either. The summoning court has been vested with sufficient powers to discharge the accused even before the stage to frame the charges comes, if for reasons to be recorded it considers the charge to be groundless. Moreover, the applicants have got a right of discharge under Section 239 or 227/228 Cr.P.C., as the case may be, through a proper application for the said purpose and he is free to take all the submissions in the said discharge application before the Trial Court.
17. Having considered the rival submissions advance by learned counsel for the applicant and learned AGA and the material available on record, in the light of dictum of Hon'ble Apex Court as discussed above, no ground made out to consider the merits of the instant case. As such, prayer of quashing as made in instant application is hereby refused. Accordingly, the present application under Section 482 CrPC is hereby dismissed.
18. Before parting, learned counsel for the applicant submits that in all sections, as mentioned in the FIR, maximum punishment is seven years or less than 7 years, therefore, the bail application if filed by the present applicant may be considered in the light of the dictum of Hon'ble Supreme Court in the case of Satender Kumar Antil Vs. Central Bureau of Investigation and another reported in (2021) 10 Supreme Court Cases 773. In the cited case, Hon'ble Supreme Court has given certain guidelines for deciding the bail applications by categorising the offences.
19. Considering the entire facts and circumstances of the case and the dictum of Hon'ble Supreme Court, I think it appropriate that in case, the present applicant appears/surrenders before the concerned court below and move bail application within two weeks, the same shall be considered and decided in accordance with law, considering the judgment of Hon'ble Supreme Court, expeditiously as early as possible.
Order Date :- 24.11.2023 Mini