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 10, Cited by 0]

Allahabad High Court

Gaurav Yadav vs State Of U.P. And Another on 1 August, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:124033
 
Court No. - 92
 

 
Case :- APPLICATION U/S 482 No. - 24997 of 2024
 

 
Applicant :- Gaurav Yadav
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Rajesh Kumar Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Prashant Kumar,J.
 

1. Heard Sri Rajesh Kumar Yadav, learned counsel for the applicant, Sri Neelkanth Upadhyay, learned A.G.A. for the State-O.P. no.1 and perused the record.

2. The present application under Section 482 Cr.P.C. has been filed by the applicant praying for quashing charge sheet dated 14.05.2021, summoning order dated 24.03.2023 and the entire criminal proceedings of Criminal Case No.694 of 2023 (State of U.P. vs. Vikash @ Mangru Yadav and others), arising out of Case Crime No.73 of 2021, under Sections 379, 411 IPC, Police Station-Khanpur, District-Ghazipur pending in the Court of Judicial Magistate, Court No.2, Saidpur, District-Ghazipur.

3. In the instant matter, an FIR was lodged by O.P. no.2 on 12.04.2021 wherein it has been alleged that on 08.04.2021 at 6.10 P.M. while daughter of informant was returning home after attending coaching classes, her mobile fell from the bag kept on her bicycle, which was picked up by one of the three persons, who were coming behind her on a motorcycle and the person, who picked up her mobile, boarded the motorcycle and all the three persons went towards village Amehta. Informant's daughter told about this to her father after returning home. Upon this, the informant tried to find out those persons in the said village but when got no information about them, he lodged an FIR.

4. Learned counsel for the applicant submits that the FIR has been lodged after delay of four days without any reasonable explanation, which creates doubt upon the prosecution version. Applicant is not named in the FIR. He further submits that the applicant has never committed any offence as alleged against him. Further submission is that applicant has been falsely implicated in this case due to malafide intention. There is no recovery from the possession of the applicant. He submits that the I.O. has wrongly submitted charge sheet against the applicant without considering the facts of the case. No offence against the applicant is disclosed and the court below has utterly failed to consider that no prima facie case is made out against the applicant.

5. Per contra, learned A.G.A. vehemently opposes the application and contends that the allegation against the applicant are serious in nature. He submits that disputed questions of facts are involved in this case, which cannot be adjudication by this Court while exercising the jurisdiction under Section 482 Cr.P.C. He further submits that the Court below has rightly summoned the applicant and no interference is required by this Court in the impugned order as well as the on going proceedings.

6. From the perusal of material on record and looking into the facts of the case at this stage it cannot be said that no offence is made out against the applicant. All the submissions made at the bar relates to the disputed questions of fact, which cannot be adjudicated upon by this Court under Section 482 Cr.P.C. At this stage only prima facie case is to be seen in the light of the law laid down by Supreme Court.

7. Hon'ble Supreme Court in the matter of State of Haryana Vs. Bhajan Lal 1992 Supp (1) SCC 335 has laid down the guidelines under which circumstances the Court should, in its inherent power, entertain an application under Section 482 Cr.P.C. The guidelines are as follows:-

"(i) 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.
(ii) 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.
(iii) 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.
(iv) 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.
(v) 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.
(vi) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (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 Act concerned, providing efficacious redress for the grievance of the aggrieved party.
(vii) Where a criminal proceeding is manifestly attended with mala fides 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 to private and personal grudge."

8. Further, the Hon'ble Supreme Court in the cases of M/s Neeharika Infrastructure Pvt. Ltd. vs. State of Maharashtra, AIR 2021 SC 1918, R.P. Kapur Vs. State of Punjab, A.I.R. 1960 S.C. 866, State of Bihar Vs. P.P.Sharma, 1992 SCC (Cr.) 192, and lastly, Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another (Para-10) 2005 SCC (Cr.) 283 has held that only those cases in which no prima facie case is made out can be considered in an application under Section 482 Cr.P.C.

9. The instant application does not fall under the guidelines laid down by the Hon'ble Supreme Court in the judgments mentioned above, and followed in a number of matters. Moreover, the facts as alleged cannot be said that, prima facie, no offence is made out against the applicant. It is only after the evidence and trial, it can be seen as to whether the offence, as alleged, has been committed or not.

10. Hence, the instant application filed under Section 482 Cr.P.C. cannot be entertained and is, accordingly, dismissed.

Order Date :- 1.8.2024 Manish Himwan