Allahabad High Court
Swaminath vs State Of U.P. And Another on 31 October, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 65 Case :- APPLICATION U/S 482 No. - 38888 of 2019 Applicant :- Swaminath Opposite Party :- State of U.P. and Another Counsel for Applicant :- Adya Prasad Tewari,Sheo Shankar Tripathi Counsel for Opposite Party :- G.A. Hon'ble Dinesh Kumar Singh-I,J.
Heard Sri Adya Prasad Tewari, learned counsel for the applicant, Sri G.P. Singh, learned A.G.A. appearing for the State and perused the record.
This application under Section 482 Cr.P.C has been moved with a prayer to quash the charge-sheet dated 13.07.2018 as well as cognizance order dated 25.10.2018 and to quash the entire proceedings of Criminal Case No.5583 of 2018 arising out of Case Crime No.158 of 2018 (State vs. Swaminath) under sections 376, 504, 506 IPC, Police Station Ghughli, District Maharajganj pending in the Court of Judicial Magisttrate, Maharajganj and also a prayer is made to stay the proceedings in this case till the disposal of this application.
It is argued by the learned counsel for the applicant that the allegations made against the applicant by the opposite party no. 2 in the FIR are absolutely absurd because the accused-applicant is 72 years old person while the opposite party no. 2 is 38 years old, hence the present criminal proceedings need to be quashed as it is covered under the guidelines given in the caseState of Haryana v. Bhajan Lal, 1992 Supp (1) SCC 335. It is further argued by the learned counsel for the applicant that the accused-applicant has been falsely implicated by the opposite party no. 2 and no such occurrence has taken place. If proceedings are allowed to continue that would amount to an abuse of process of court.
Learned A.G.A. has vehemently opposed the prayer for quashing of the proceedings and has stated that the learned counsel for applicant has not annexed the statement of the victim recorded by the Investigating Officer under section 161Cr.P.C. and section 164 Cr.P.C. nor any other statement has been annexed which were recorded by the Investigating Officer during the investigation, therefore, the court cannot be in a position to form opinion as to whether the prosecutrix has supported the prosecution version or not, hence quashing should be refused.
I have gone through the FIR. The opposite party no. 2 has mentioned in it that the husband of the opposite party no. 2 had died and she lived alone. The accused-applicant belonging to her village used to visit her house often because of which she used to have faith upon him. On 24.1.2018 at about 9.00 P.M. he came to her house and knocked at her door in drunken state and entered her house and thereafter forcibly committed rape upon her and has also threatened her that in case she tells about this occurrence to anyone, she would be killed.
After investigation, charge-sheet has been submitted by the Investigating Officer after having recorded statements of as many as six witnesses which cannot be disbelieved in proceedings u/s 482 Cr.P.C. From the evidence on record, it cannot be said that cognizable offence is not made out against the accused-applicant.
From the perusal of material on record and looking into the facts of this case, at this stage, it cannot be said that no cognizable 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 in proceedings u/s 482 Cr.P.C. At this stage only prima facie case is to be seen in the light of law laid down by Hon'ble Supreme Court in cases of R. P. Kapur vs. The State Of Punjab, AIR 1960 SC 866, State of Haryana and others Vs. Ch. Bhajan Lal and others, AIR 1992 SC 604 and State of Bihar and Anr. Vs. P.P. Sharma, AIR 1991 SC 1260 lastly Zandu Pharmaceutical Works Ltd. and Ors. Vs. Md. Sharaful Haque and Ors., AIR 2005 SC 9. The disputed defense of the accused cannot be considered at this stage.
Time and again it has been highlighted by Supreme Court that at the stage of charge sheet factual query and assessment of defence evidence is beyond purview of scrutiny under Section 482 Cr.P.C. The allegations being factual in nature can be decided only subject to evidence. In view of settled legal proposition, no findings can be recorded about veracity of allegations at this juncture in absence of evidence. Apex Court has highlighted that jurisdiction under Section 482 Cr.P.C. be sparingly/rarely invoked with complete circumspection and caution. Very recently in Criminal Appeal No.675 of 2019 (Arising out of S.L.P. (Crl.) No.1151 of 2018) (Md. Allauddin Khan Vs. The State of Bihar & Ors.) decided on 15th April, 2019, Supreme Court observed as to what should be examined by High Court in an application under Section 482 Cr.P.C. and in paras 15, 16 and 17 said as under:
"15. The High Court should have seen that when a specific grievance of the appellant in his complaint was that respondent Nos. 2 and 3 have committed the offences punishable under Sections 323, 379 read with Section 34 IPC, then the question to be examined is as to whether there are allegations of commission of these two offences in the complaint or not. In other words, in order to see whether any prima facie case against the accused for taking its cognizable is made out or not, the Court is only required to see the allegations made in the complaint. In the absence of any finding recorded by the High Court on this material question, the impugned order is legally unsustainable.
16. The second error is that the High Court in para 6 held that there are contradictions in the statements of the witnesses on the point of occurrence.
17. In our view, the High Court had no jurisdiction to appreciate the evidence of the proceedings under Section 482 of the Code Of Criminal Procedure, 1973 (for short "Cr.P.C.") because whether there are contradictions or/and inconsistencies in the statements of the witnesses is essentially an issue relating to appreciation of evidence and the same can be gone into by the Judicial Magistrate during trial when the entire evidence is adduced by the parties. That stage is yet to come in this case."
(Emphasis added) The prayer for quashing the proceedings of the aforesaid case is refused.
However, the applicant may approach the trial court to seek discharge at appropriate stage, if so advised, and before the said forum, he may raise all the pleas which have been taken by him here.
The applicant shall appear before the court below within 30 days from today and may move an application for bail. If such an application is moved within the said time limit, the same would be disposed of in accordance with law. For a period of 30 days, no coercive action shall be taken against the accused-applicant in the aforesaid case. But if the accused does not appear before the court below, the court below shall take coercive steps to procure his attendance.
With aforesaid direction, this application is finally disposed of.
Order Date :- 31.10.2019 AU