Allahabad High Court
Amarnath Tiwari And 4 Others vs State Of U.P. And Another on 27 January, 2023
Author: Samit Gopal
Bench: Samit Gopal
HIGH COURT OF JUDICATURE AT ALLAHABAD Court No. - 69 Serial No. _7_ HIGH COURT OF JUDICATURE AT ALLAHABAD *** APPLICATION U/S 482 No. - 2144 of 2023 Amarnath Tiwari And 4 Others .....Applicant Through :- Rajiv Lochan Shukla,Sharda Prasad Mishra,Shiv Shankar Shukla v/s State of U.P. and Another .....Opposite Party Through :- G.A. CORAM : HON'BLE SAMIT GOPAL, JUDGE ORDER 1. List revised. 2. Heard Sri Rajiv Lochan Shukla, learned counsel for the applicants, Sri B.B. Upadhyay, learned counsel for the State and perused the record. 3. The present application under Section 482 Cr.P.C. has been filed by the applicants Amarnath Tiwari, Ashok Kumar Tiwari, Vinay Kumar Tiwari @ Ashish Tiwari, Pradip Kumar Tiwari @ Manish Tiwari and Digvijay Kumar Tiwari @ Manjesh Tiwari with the prayer to allow this application and quash the summoning order dated 29.10.2022 passed by the Civil Judge (Junior Division)/Judicial Magistrate, Court No.1, Mohammadabad, Ghazipur in Criminal Case No. 158 of 2022 (Prem Prakash Tiwari Vs. Amarnath Tiwari), under Sections 363, 372 IPC, Police Station Mohammadabad, District Ghazipur as well as the entire proceedings, pending in the court of Civil Judge (Junior Division)/Judicial Magistrate, Court No.1, Mohammadabad and with the further prayer to stay the further proceedings of the aforesaid case, during the pendency of the present application. 4. Learned counsel for the applicants argued that the applicants have been falsely implicated in the present case. It is argued that no offence whatsoever is made out against the applicants. It is further argued that although the complaint dated 16.06.2022 names the applicants as accused but there is no evidence at all against them. It is argued that even the statement of the complainant recorded under Section 200 Cr.P.C. and statements of the other witnesses recorded under Section 202 Cr.P.C. do not make out any case against the applicants. Learned counsel for the applicants argued that the allegations in the complaint are that the opposite party no.2 of complainant/Prem Prakash Tiwari is the elder brother of Satendra Tiwari who has died. Smt. Kanchan Tiwari the wife of Satendra Tiwari and their two children namely Rohit Tiwari and Shushil Tiwari went missing since last 12 years. Satendra Tiwari and the opposite party no.2 searched them a lot but they could not be traced and being disturbed by it Satendra Tiwari fell ill and subsequently on 02.12.2019 he died. In the meantime, an application was given by Amar Nath Tiwari and Ashok Kumar Tiwari that Smt. Kanchan Tiwari and her two sons are alive and as such there is a possibility that they have been kidnapped by the accused persons and Kanchan Tiwari has been indulged in illicit trafficking. The accused persons have indulged in the said incident of kidnapping with unknown persons to cause loss to the family. The complainant gave an application dated 18.02.2022 at the police station which was refused to be accepted by them and then on the same day he approached the Superintendent of Police, Ghazipur by sending the said application by post. Since no action has taken, the present application under Section 156(3) Cr.P.C. has been moved with the prayer that appropriate orders be passed directing the police to register a case and investigate the same. 5. The trial court directed the same to be treated as a complaint on which the statement of the complainant and his witnesses were recorded. It is argued while placing annexure 19 to the affidavit being caveat application dated 28.03.2022 filed by Sharada Tiwari the wife of Prem Prakash that in para 3 of the same it is stated that in the lifetime of Satendra Tiwari, his wife along with her sons had went to her maika and since then has not returned. It is argued that Sharada Tiwari is PW-2 amongst the witnesses of the complainant who has stated of the same in the caveat before the SOC, Ghazipur and as such her statement before the court while being examined under Section 202 Cr.P.C. as PW-2 is not trustworthy. It is argued that the order summoning the applicants to face trial dated 29.10.2022 thus deserves to be quashed and the proceedings as initiated against the applicants be set aside. 6. Per contra, learned counsel for the State opposed the prayer for quashing and argued that there are allegations against the applicants. It is argued that the allegations are specific to the fact that Smt. Kanchan Tiwari and her two children have been kidnapped by the accused persons and Smt. Kanchan Tiwari has been forced in some illicit work. It is argued that the complainant in his statement under Section 200 Cr.P.C. and further his witnesses in their statements under Section 202 Cr.P.C. have supported the allegations of the present case. Learned counsel has argued that in so far as the caveat which is relied upon is concerned, the same relates to some other proceedings. The same cannot be looked into at this stage and a finding be returned on the pleadings therein regarding the whereabouts of the victims. It is argued that the order summoning applicants to face trial is a speaking order on merits having no irregularity or illegality. It is argued that the present application is devoid of any merit and deserves to be dismissed. 7. After having heard learned counsel for the parties and perusing the records, it is evident that the applicants are named in the complaint. There are allegations against them in the complaint, statement of the complainant under Section 200 Cr.P.C. and in the statements of the witnesses under Section 202 Cr.P.C. The trial court has passed a detailed order on merits summoning the accused persons. In so far as the caveat filed by Sharada Tiwari PW-2 is concerned, para of the same cannot in any manner be decisive of the fact of what has been stated therein. There is no authenticity and genuineness of the said para 3 as mentioned in the caveat. Even otherwise the same is the defence of the accused which can be taken at the appropriate stage in the trial in which evidence is needed. The law with regards to the quashing is well settled. Even it is well settled that annexures to a petition under Section 482 Cr.P.C. cannot be seen at the stage of quashing of summoning order. Only prima facie case is to be seen which is sufficient for summoning the applicants. 8. The Apex Court in the case of State of M.P. v. Awadh Kishore Gupta : (2004) 1 SCC 691 has in paragraphs 8 to 13 has held that High Court cannot appreciate evidence but can evaluate material and documents on records to the extent of its prima facie satisfaction about existence of sufficient ground for proceeding against the accused, it is not proper for High Court to act upon documents annexed to the petition under Section 482 Cr.P.C. and the annexures to the petition cannot be termed as evidence without being tested and proved. The same read as under: "8. Exercise of power under Section 482 of the Code in a case of this nature is an exception and not the rule. The section does not confer any new powers on the High Court. It only saves the inherent power which the Court possessed before the enactment of the Code. It envisages three circumstances under which the inherent jurisdiction may be exercised, namely, (i) to give effect to an order under the Code, (ii) to prevent abuse of the process of court, and (iii) to otherwise secure the ends of justice. It is neither possible nor desirable to lay down any inflexible rule which would govern the exercise of inherent jurisdiction. No legislative enactment dealing with procedure can provide for all cases that may possibly arise. Courts, therefore, have inherent powers apart from express provisions of law which are necessary for proper discharge of functions and duties imposed upon them by law. That is the doctrine which finds expression in the section which merely recognizes and preserves inherent powers of the High Courts. All courts, whether civil or criminal, possess, in the absence of any express provision, as inherent in their constitution, all such powers as are necessary to do the right and to undo a wrong in the course of administration of justice on the principle quando lex aliquid alicui concedit, concedere videtur id sine quo res ipsa esse non potest (when the law gives a person anything it gives him that without which it cannot exist). While exercising powers under the section, the Court does not function as a court of appeal or revision. Inherent jurisdiction under the section though wide has to be exercised sparingly, carefully and with caution and only when such exercise is justified by the tests specifically laid down in the section itself. It is to be exercised ex debito justitiae to do real and substantial justice for the administration of which alone courts exist. Authority of the court exists for advancement of justice and if any attempt is made to abuse that authority so as to produce injustice, the court has power to prevent such abuse. It would be an abuse of process of the court to allow any action which would result in injustice and prevent promotion of justice. In exercise of the powers, court would be justified to quash any proceeding if it finds that initiation/continuance of it amounts to abuse of the process of court or quashing of these proceedings would otherwise serve the ends of justice. When no offence is disclosed by the complaint, the court may examine the question of fact. When a complaint is sought to be quashed, it is permissible to look into the materials to assess what the complainant has alleged and whether any offence is made out even if the allegations are accepted in toto. 9. In R.P. Kapur v. State of Punjab [AIR 1960 SC 866 : 1960 Cri LJ 1239] this Court summarized some categories of cases where inherent power can and should be exercised to quash the proceedings: (i) where it manifestly appears that there is a legal bar against the institution or continuance e.g. want of sanction; (ii) where the allegations in the first information report or complaint taken at their face value and accepted in their entirety do not constitute the offence alleged; (iii) where the allegations constitute an offence, but there is no legal evidence adduced or the evidence adduced clearly or manifestly fails to prove the charge. (AIR para 6) 10. In dealing with the last case, it is important to bear in mind the distinction between a case where there is no legal evidence or where there is evidence which is clearly inconsistent with the accusations made, and a case where there is legal evidence which, on appreciation, may or may not support the accusations. When exercising jurisdiction under Section 482 of the Code, the High Court would not ordinarily embark upon an enquiry whether the evidence in question is reliable or not or whether on a reasonable appreciation of it accusation would not be sustained. That is the function of the trial Judge. Judicial process, no doubt, should not be an instrument of oppression or needless harassment. Court should be circumspect and judicious in exercising discretion and should take all relevant facts and circumstances into consideration before issuing process, lest it would be an instrument in the hands of a private complainant to unleash vendetta to harass any person needlessly. At the same time the section is not an instrument handed over to an accused to short-circuit a prosecution and bring about its sudden death. The scope of exercise of power under Section 482 of the Code and the categories of cases where the High Court may exercise its power under it relating to cognizable offences to prevent abuse of process of any court or otherwise to secure the ends of justice were set out in some detail by this Court in State of Haryana v. Bhajan Lal [1992 Supp (1) SCC 335 : 1992 SCC (Cri) 426] . A note of caution was, however, added that the power should be exercised sparingly and that too in the rarest of the rare cases. The illustrative categories indicated by this Court are as follows : (SCC pp. 378-79, para 102) "(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 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. (7) 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." 11. As noted above, the powers possessed by the High Court under Section 482 of the Code are very wide and the very plenitude of the power requires great caution in its exercise. Court must be careful to see that its decision in exercise of this power is based on sound principles. The inherent power should not be exercised to stifle a legitimate prosecution. The High Court being the highest court of a State should normally refrain from giving a prima facie decision in a case where the entire facts are incomplete and hazy, more so, when the evidence has not been collected and produced before the Court and the issues involved, whether factual or legal, are of magnitude and cannot be seen in their true perspective without sufficient material. Of course, no hard-and-fast rule can be laid down in regard to cases in which the High Court will exercise its extraordinary jurisdiction of quashing the proceedings at any stage. (See Janata Dal v. H.S. Chowdhary [(1992) 4 SCC 305 : 1993 SCC (Cri) 36 : AIR 1993 SC 892] and Raghubir Saran (Dr) v. State of Bihar [AIR 1964 SC 1 : (1964) 1 Cri LJ 1] .) It would not be proper for the High Court to analyse the case of the complainant in the light of all probabilities in order to determine whether a conviction would be sustainable and on such premises, arrive at a conclusion that the proceedings are to be quashed. It would be erroneous to assess the material before it and conclude that the complaint cannot be proceeded with. In proceedings instituted on complaint, exercise of the inherent powers to quash the proceedings is called for only in a case where the complaint does not disclose any offence or is frivolous, vexatious or oppressive. If the allegations set out in the complaint do not constitute the offence of which cognizance has been taken by the Magistrate, it is open to the High Court to quash the same in exercise of the inherent powers under Section 482 of the Code. It is not, however, necessary that there should be meticulous analysis of the case before the trial to find out whether the case would end in conviction or acquittal. The complaint has to be read as a whole. If it appears that on consideration of the allegations in the light of the statement made on oath of the complainant that the ingredients of the offence or offences are disclosed and there is no material to show that the complaint is mala fide, frivolous or vexatious, in that event there would be no justification for interference by the High Court. When an information is lodged at the police station and an offence is registered, then the mala fides of the informant would be of secondary importance. It is the material collected during the investigation and evidence led in the court which decide the fate of the accused person. The allegations of mala fides against the informant are of no consequence and cannot by itself be the basis for quashing the proceedings. [See Dhanalakshmi v. R. Prasanna Kumar [1990 Supp SCC 686 : 1991 SCC (Cri) 142 : AIR 1990 SC 494], State of Bihar v. P.P. Sharma [1992 Supp (1) SCC 222 : 1992 SCC (Cri) 192], Rupan Deol Bajaj v. Kanwar Pal Singh Gill [(1995) 6 SCC 194 : 1995 SCC (Cri) 1059], State of Kerala v. O.C. Kuttan [(1999) 2 SCC 651 : 1999 SCC (Cri) 304], State of U.P. v. O.P. Sharma [(1996) 7 SCC 705 : 1996 SCC (Cri) 497], Rashmi Kumar v. Mahesh Kumar Bhada [(1997) 2 SCC 397 : 1997 SCC (Cri) 415], Satvinder Kaur v. State (Govt. of NCT of Delhi) [(1999) 8 SCC 728 : 1999 SCC (Cri) 1503] and Rajesh Bajaj v. State NCT of Delhi [(1999) 3 SCC 259 : 1999 SCC (Cri) 401 : AIR 1999 SC 1216].] (emphasis supplied) 12. These aspects were also highlighted in State of Karnataka v. M. Devendrappa [(2002) 3 SCC 89 : 2002 SCC (Cri) 539] . 13. It is to be noted that the investigation was not complete and at that stage it was impermissible for the High Court to look into materials, the acceptability of which is essentially a matter for trial. While exercising jurisdiction under Section 482 of the Code, it is not permissible for the Court to act as if it was a trial Judge. Even when charge is framed at that stage, the Court has to only prima facie be satisfied about existence of sufficient ground for proceeding against the accused. For that limited purpose, the Court can evaluate material and documents on records but it cannot appreciate evidence. The Court is not required to appreciate evidence to conclude whether the materials produced are sufficient or not for convicting the accused. In Chand Dhawan v. Jawahar Lal [(1992) 3 SCC 317 : 1992 SCC (Cri) 636] it was observed that when the materials relied upon by a party are required to be proved, no inference can be drawn on the basis of those materials to conclude the complaint to be unacceptable. The Court should not act on annexures to the petitions under Section 482 of the Code, which cannot be termed as evidence without being tested and proved. When the factual position of the case at hand is considered in the light of principles of law highlighted, the inevitable conclusion is that the High Court was not justified in quashing the investigation and proceedings in the connected case (Crime No. 116 of 1994) registered by the Special Police Establishment, Lokayukta, Gwalior. We set aside the impugned judgment. The State shall be at liberty to proceed in the matter further. (emphasis supplied)" 9. In the case of U.P. Pollution Control Board Vs. Bhupendra Kumar Modi : (2009) 2 SCC 147, Fiona Shrikhande Vs. State of Maharashtra : (2013) 14 SCC 44, Sonu Gua Vs. Deepak Gupta and others : (2015) 3 SCC 424 it has been held by the Apex Court that while issuing summons to accused u/s 204 Cr.P.C. the Magistrate has only to see whether allegations made in complaint are prima facie sufficient to proceed against the accused. Magistrate need not enquire into merits or demerits of case. 10. In the cases of Bhushan Kumar Vs. State of NCT of Delhi : (2012) 2 SCC 424, Nupur Talwar Vs. CBI : (2012) 11 SCC 465, Dy. Chief Controller Vs. Roshanlal Agarwal : (2003) 4 SCC 139 and Kanti Bhadra Shah Vs. State of W.B. : (2000) 1 SCC 722 it has been held by the Apex Court that in determining the question whether any process is to be issued or not, what the Magistrate has to be satisfied is whether any process is to be issued or not, what the Magistrate has to be satisfied is whether there is sufficient ground for proceeding and not whether there is sufficient ground for conviction. Whether the evidence is adequate for supporting the conviction, can be determined only at the trial and not at the stage of enquiry. At the stage of issuing the process to the accused, the Magistrate is not required to record reasons. There is no legal requirement imposed on a magistrate for passing detailed order while issuing summons. The process issued to accused cannot be quashed merely on the ground that the Magistrate had not passed a speaking order. Section 204 Cr.P.C. does not mandate the Magistrate to explicitly state the reasons for issuance of summons. 11. Further in the case of Priti Saraf & anr. Vs. State of NCT of Delhi & anr. : 2021 SCC Online SC 206 the Apex Court while considering the powers under Section 482 Cr.P.C. relying upon the judgements rendered by the Apex Court in the cases of State of Haryana and Others Vs. Bhajan Lal and Others : (1992) Suppl (1) SCC 335 and Arnab Manoranjan Goswami Vs. State of Maharashtra and Others : (2021) 2 SCC 427 has held that the exercise of inherent power of the High Court is an extraordinary power which has to be exercised with great care and circumspection before embarking to scrutinise the complaint/FIR/charge-sheet in deciding whether the case is the rarest of rare case, to scuttle the prosecution at its inception. It has further been held that existence of a civil remedy and initiation of it will not in any manner be an abuse of process of the court for exercising inherent powers of the High Court under Section 482 Cr.P.C. for quashing such proceedings. 12. Thus, it is trite law that at the stage of quashing only the material of the prosecution has to be seen and the court cannot delve into the defence of the accused and then proceed to examine the matter on its merit by weighing the evidence so produced. The disputed questions of facts of the case cannot be adjudged and adjudicated at this stage while exercising powers under Section 482 Cr.P.C. and only the prima facie prosecution case has to be looked into and as it is. Evidence needs to be led to substantiate the defence of the accused. 13. Looking to the facts of the case, the prima facie allegation against the applicants and the law as stated above, no case for interference is made out. The present application under Section 482 Cr.P.C. is thus dismissed. (Samit Gopal) Judge Allahabad 27.01.2023 M. ARIF Whether the order is speaking : Yes Whether the order is reportable : No