Allahabad High Court
Sahab Singh And 3 Others vs State Of U.P. And Another on 17 June, 2020
Author: Manju Rani Chauhan
Bench: Manju Rani Chauhan
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 54 Case :- APPLICATION U/S 482 No. - 10380 of 2020 Applicant :- Sahab Singh And 3 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Anant Ram Dube Counsel for Opposite Party :- G.A. Hon'ble Mrs. Manju Rani Chauhan,J.
This order has been passed seeing the present scenario of the pandemic situation due to Covid-19.
This application u/s 482 Cr.P.C. has been filed to quash the order dated 06.06.2019 passed by Additional Chief Judicial Magistrate, Court No.4, Mathura in Case No. 512 of 2010 as well as order dated 09.01.2020 passed by District Session Judge, Mathura, whereby, Criminal Revision No. 285 of 2019 filed by the applicants against the order dated 06.06.2019 has been dismissed.
Heard Mr. Shobhit Dube, Advocate holding brief of Mr. Anant Ram Dube, learned counsel for the applicants, learned A.G.A. for the State and perused the entire record.
Brief facts of the case is that for the incident dated 21.09.2009, an F.I.R. was lodged against the applicants on 14.10.2009 with the allegation that on 21.09.2009, the opposite party no.2 was coming from her house alongwith her husband, Kunji Lal and his brother, Bhanu Prakash and when they reached in front of Syndicate Bank, the applicants have assaulted the husband of opposite party no.2 and also thrown acid upon him, due to which, he sustained serious injuries and, thereafter, they ran away from the spot. Therefore, a case has been registered being Case Crime No. 368 of 2009, under Sections 147, 307, 326, 354, 120B IPC, P.S. Jamunapar, District-Mathura. Subsequently, after investigation, the Investigating Officer has submitted a final report on 31.10.2009. Against the final report dated 31.10.2009, a protest petition has been filed on 03.11.2011, which was registered as complaint case and after recording the statements under Sections 200 and 202 Cr.P.C., the said complaint has also been rejected by the concerned court vide order dated 12.01.2016.
It has further been submitted by learned counsel for the applicants that aggrieved by the order dated 12.01.2016, the opposite party no.2 has filed criminal revision no. 123 of 2016, which has been allowed by the concerned court vide order dated 04.04.2018, by setting aside the order dated 12.01.2016 and remanded back the matter to the trial court to reconsider the same on the basis of evidence available on record. Pursuant to the order dated 04.04.2018, the concerned court below has summoned the applicants vide order dated 09.01.2020 without considering the grievances of the applicants.
It has further been submitted by learned counsel for the applicants that since the applicants have already been exonerated from the charges levelled against them when the Investigating Officer concerned has submitted a final report and once the said complaint has also been rejected, therefore, there is nothing on record to reopen the matter, as such, the concerned court below has illegally summoned the applicants, which is misuse the process of law. It has further been submitted that there is no oral as well as documentary evidence to prove prima facie case under the relevant sections against the applicants. It is further submitted that the court below, without applying his judicial mind, has summoned the applicants in casual manner. The present case is an abuse of process of court and law. It is lastly submitted that the Apex Court has already held that summoning order of the accused must reflect that he has applied his mind to the facts of the case and law applicable on the subject. The application of mind has to be indicated by disclosure of mind on the satisfaction. Learned counsel for the applicants, therefore, submits that the entire proceedings of the aforesaid criminal case are liable to be quashed.
Per contra, the learned A.G.A. for the State have opposed the prayer made by the learned counsel for the applicants by stating that all the contentions raised by the applicants' counsel relate to disputed questions of fact. On the basis of material on record after conducting of statutory investigation under Chapter XII Cr.P.C. by the investigating officer, a strong prima facie case is made out against the applicants for the commission of the alleged incident. In support of his case, learned counsel for opposite party no.2 has placed reliance upon the judgments of the Apex Court in the case of the Dilbag Rai Vs. State of Haryana & Others reported in 2019 0 AIR (SC) 693 and Central Bureau of Investigation Vs. Arvind Khanna reported in 2019 0 Supreme (SC) 1152.
I have heard the learned counsel for the parties and have gone through the records of the present application.
This Court finds that the court below has also been called upon to adjudge the testimonial worth of prosecution evidence and evaluate the same on the basis of various intricacies of factual details which have been touched upon by the learned counsel. The veracity and credibility of material furnished on behalf of the prosecution has been questioned and false implication has been pleaded.
The law regarding sufficiency of material which may justify the summoning of accused and also the court's decision to proceed against them in a given case is well settled. The court has to eschew itself from embarking upon a roving enquiry into the last details of the case. It is also not advisable to adjudge whether the case shall ultimately end in conviction or not. Only a prima facie satisfaction of the court about the existence of sufficient ground to proceed in the matter is required.
Through a catena of decisions given by Hon'ble Apex Court this legal aspect has been expatiated upon at length and the law that has evolved over a period of several decades is too well settled. The cases of (1) Chandra Deo Singh Vs. Prokash Chandra Bose reported in AIR 1963 SC 1430, (2) Vadilal Panchal Vs. Dattatraya Dulaji Ghadigaonker reported in AIR 1960 SC 1113 and (3) Smt. Nagawwa Vs. Veeranna Shivalingappa Konjalgi reported in 1976 3 SCC 736 may be usefully referred to in this regard.
The Apex Court decisions given in the case of R.P. Kapur Vs. State of Punjab reported in AIR 1960 SC 866 and in the case of State of Haryana Vs. Bhajan Lal reported in 1992 SCC(Cr.) 426 have also recognized certain categories by way of illustration which may justify the quashing of a complaint or charge sheet. Some of them are akin to the illustrative examples given in the above referred case of Smt. Nagawwa Vs. Veeranna Shivalingappa Konjalgi reported in 1976 3 SCC 736. The cases where the allegations made against the accused or the evidence collected by the Investigating Officer do not constitute any offence or where the allegations are absurd or extremely improbable impossible to believe or where prosecution is legally barred or where criminal proceeding is malicious and malafide instituted with ulterior motive of grudge and vengeance alone may be the fit cases for the High Court in which the criminal proceedings may be quashed. Hon'ble Apex Court in Bhajan Lal's case has recognized certain categories in which Section-482 of Cr.P.C. or Article-226 of the Constitution may be successfully invoked.
Illumined by the case law referred to herein above, this Court has adverted to the entire record of the case.
The submissions made by the applicants' learned counsel call for adjudication on pure questions of fact which may be adequately adjudicated upon only by the trial court and while doing so even the submissions made on points of law can also be more appropriately gone into by the trial court in this case. This Court does not deem it proper, and therefore cannot be persuaded to have a pre-trial before the actual trial begins. A threadbare discussion of various facts and circumstances, as they emerge from the allegations made against the accused, is being purposely avoided by the Court for the reason, lest the same might cause any prejudice to either side during trial. But it shall suffice to observe that the perusal of the complaint and the material on record makes out a prima facie case against the accused at this stage and there appear to be sufficient ground for proceeding against the accused. I do not find any justification to quash the charge sheet or the proceedings against the applicant arising out of them as the case does not fall in any of the categories recognized by the Apex Court which may justify their quashing.
The prayer for quashing the summoning order as well as the proceedings is refused as I do not see any abuse of the court's process either.
However, it is observed that if the bail has not been obtained as yet, the accused may appear before the court below and apply for bail within two months from today. The court below shall make an endeavour to decide the bail application, keeping in view the observations made by the Court in the Full Bench decision of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 and also in view of the decision given by the Hon'ble Supreme Court in the case of Lal Kamlendra Pratap Singh Vs. State of U.P. reported in 2009 (3) ADJ 322 (SC). It is also provided that if the applicants moves an application for discharge before the Court below within two months from today along with a certified copy of this order, the same shall be considered and decided in accordance with law by means of a reasoned speaking order, preferably within a period of six months from the date making of discharge application.
For a period of six months from today, no coercive measures shall be taken against the applicants in the aforesaid criminal case.
With the aforesaid observations this application is finally disposed off.
Order Date :- 17.6.2020 JK Yadav