Allahabad High Court
Satish vs State Of U.P. And Another on 12 February, 2020
Author: Manju Rani Chauhan
Bench: Manju Rani Chauhan
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 76 Case :- APPLICATION U/S 482 No. - 19104 of 2019 Applicant :- Satish Opposite Party :- State of U.P. and Another Counsel for Applicant :- Santosh Kumar Jaiswal Counsel for Opposite Party :- G.A.,Hira Lal Hon'ble Mrs. Manju Rani Chauhan,J.
Heard Mr. Santosh Kumar Jaiswal, learned counsel for the applicant, Mr. Hira Lal, learned counsel for the opposite party no.2 and the learned A.G.A. for the State.
This application under Section 482 Cr.P.C. has been filed to quash the summoning order dated 26.10.2017, passed by the Additional Judicial Magistrate, Court No.13, Azamgarh as well as the entire proceedings of Complaint Case No. 685 of 2017 (Anita vs. Satish), U/s 498A, 323, 504, 506 IPC, and 3/4 D.P. Act, Police Station-Mehnajpur, District-Azamgarh pending in the Court of Additional Judicial Magistrate, Court No.13, Azamgarh.
Learned counsel for the applicant submits that applicant is the husband of the opposite party no.2. A complaint has been filed by the opposite party no.2 with the allegation that the opposite party no.2 was married with the applicant on 25.05.2011 according to Hindu Rites and Rituals and the family members of the opposite party no.2 had taken dowry as per their capacity. Thereafter, a male child was born out of the wedlock between the applicant and opposite party no. 2. After sometime, the applicant and his family members used to mentally and physically torture the opposite party no.2 for additional dowry demand. On 27.11.2015 at about 11:00 a.m., the opposite party no.2 was taken in a bolero car, near parental house, for treatment of her son Ashtik, as soon as, they reached at Mehnajpur bazar, the applicant started using abusing language against the opposite party no.2 and beating her and also dropped her out of vehicle. In spite of repeated request of the opposite party no.2, the applicant did not pay any attention and left her at there place. On getting the information, the brother and sister of the opposite party no.2 reached the place and tried to convince the applicant, but they left the place by threatening to kill them, then the opposite party no.2 had gone to her parental home. Thereafter, for the aforesaid incident, the opposite party no.2 gave application before the concerned police station and when no attention was paid, the present complaint has been filed.
It has been submitted by learned counsel for the applicant that on the aforesaid complaint, the court below has summoned the applicant vide order dated 26.10.2017. Aggrieved by the summoning order dated 26.10.2017, the applicant approached before this Court by filing the present application and the co-ordinate Bench of this Court vide order dated 13.05.2019 the matter was referred to the mediation centre. It has further been submitted that the present criminal proceedings initiated by opposite party no.2 are an after thought, as such the same are not only malicious but also amount to an abuse of the process of the Court.
Learned counsel for the opposite party no.2 has pointed out that the matter was referred to the mediation centre but the mediation proceedings has been dropped as is evident from the report dated 04.12.2019 of the Mediation Centre.
Per contra, learned A.G.A. submits that from perusal of the records, prima facie, it can not be said at this stage that no offence has been committed by the applicant.
I have considered the submissions made by the learned counsel for the parties and have gone through the records of the present application.
All the contentions raised by the learned counsel for the applicant relate to disputed questions of fact. The court 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 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 him 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 AIR 1963 SC 1430 , (2) Vadilal Panchal Vs. Dattatraya Dulaji Ghadigaonker AIR 1960 SC 1113 and (3) Smt. Nagawwa Vs. Veeranna Shivalingappa Konjalgi 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 AIR 1960 SC 866 and in the case of State of Haryana Vs. Bhajan Lal 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 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 learned counsel for the applicant 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 also the material available on record make 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 complaint or the summoning order 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.
In view of the aforesaid discussions, the impugned summoning order dated 26.10.2017 passed by the Additional Judicial Magistrate, Court no.13, Azamgarh and the impugned proceedings in question does not require any interference by this Court. Therefore, the prayer for quashing the same is refused.
The present application is, accordingly, dismissed.
However, it is provided that if the bail has not been obtained as yet, the applicant may appear before the court below and apply for bail within one month from today. The court below shall make an endeavour to decide the bail application of the applicant in the light of the judgement of this court in the case ofBrahm Singh and Ors. Vs. State of U.P. and Others, reported in 2016 (7) ADJ 151.
In the aforesaid period or till the date of appearance of the accused in the court below, whichever is earlier, no coercive measures shall be taken or given effect to.
It is further clarified that this order has been passed only with regard to the accused on behalf of whom this application u/s 482 Cr.P.C. has been moved in this Court.
Order Date :- 12.2.2020 JK Yadav