Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharmveer Singh vs State Of U.P. And Another
2021 Latest Caselaw 212 ALL

Citation : 2021 Latest Caselaw 212 ALL
Judgement Date : 6 January, 2021

Allahabad High Court
Dharmveer Singh vs State Of U.P. And Another on 6 January, 2021
Bench: Raj Beer Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 80
 

 
Case :- APPLICATION U/S 482 No. - 17197 of 2020
 
Applicant :- Dharmveer Singh
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Chandra Prakash Garg
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Raj Beer Singh,J.

1. Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.

2. The present application under Section 482 Cr.P.C. has been filed for quashing the impugned order dated 29.06.2020 passed by Special Judge (SC/ST Act)/Additional Sessions Judge, Banda in special case no. 52 of 2019, whereby the complaint under Section 203 Cr.P.C. filed by the applicant was dismissed. 

3. It has been argued by learned counsel for the applicant that the impugned order is against facts and law and thus, the same is liable to be quashed. It was submitted that the applicant has filed an application under Section 156(3) Cr.P.C., which was registered as a complaint case. It was further submitted that  after recording the statement of complainant under Section 200 Cr.P.C and after examining the witnesses under Section 202 Cr.P.C., the complaint of the applicant was dismissed by the impugned order dated 29.06.2020. It was also submitted that from perusal of complaint, it is clear that a prima facie case under Section 504, 506 IPC and Section 3(2)(va) of SC/ST Act is made out against opposite party no. 2. It was further submitted that in view of the facts and circumstances of the case, the impugned order being against facts and law, is liable to be quashed.

4. Learned A.G.A. has opposed the application and submitted that there is no irregularity, perversity or error of jurisdiction in the impugned order and the impugned order was passed after following due procedure of law. 

5. Before proceeding further, it would be expedient to go through the provisions as enunciated under Sections 203 and 204 Cr.P.C. which reads as under :-

Section 203 Cr.P.C.

"Dismissal of complaint- If, after considering the statements on oath (if any) of the complainant and of the witnesses and the result of the inquiry or investigation (if any) under section 202, the Magistrate is of opinion that there is no sufficient ground for proceeding, he shall dismiss the complaint, and in every such case he shall briefly record his reasons for so doing,"

Section 204 Cr.P.C.

"204.Issue of process. (1) If in the opinion of a Magistrate taking cognizance of an offence there is sufficient ground for proceeding, and the case appears to be-

(a) a summons-case, he shall issue his summons for the attendance of the accused, or

(b) a warrant-case, he may issue a warrant, or, if he thinks fit, a summons, for causing the accused to be brought or to appear at a certain time before such Magistrate or (if he has no jurisdiction himself) some other Magistrate having jurisdiction."

6. Thus, the procedure prescribed for proceedings with regard to the complaint case after recording the statements of the complainant and witnesses and the result of the inquiry or investigation (if any) under section 202 Cr.P.C., the Magistrate is of the opinion that there is no sufficient ground for proceeding, he may dismiss the complaint.

7. While examining the scope of Section 203 Cr.P.C. the Hon'ble Supreme Court in the case of Debendra Nath Battacharya v. The State of West Bengal and another, AIR 1972 SC 1607 in paragraphs 7 and 8 has held as under :

"7. It has to be remembered that an order of dismissal of a complaint under Section 203, Criminal Procedure Code has to be made on judicially sound grounds. It can only be made where the reasons given disclose that the proceedings cannot terminate successfully in a conviction. It is true that the Magistrate is not debarred, at this stage, from going into the merits of the evidence produced by the complainant. But, the object of such consideration of the merits of the case, at this stage, could only be to determine whether there are sufficient grounds for proceedings further or not. The mere existence of some grounds which would be material in deciding whether the accused should be convicted or acquitted does not generally indicate that the case must necessarily fail. On the other hand, such grounds may indicate the need for proceeding further in order to discover the truth after a full and proper investigation. If, however, a bare perusal of a complaint or the evidence led in support of it show that essential ingredients of the offence alleged are absent or that the dispute is only a civil nature or that there are such patent absurdities in evidence produced that it would be a waste of time to proceed further the complaint could be properly dismissed under Section 203, Criminal Procedure Code.

8. What the Magistrate had to determine at the stage of issue of process was not the correctness of the probability or improbability of individual items of evidence on disputable grounds, but the existence or otherwise of a prima facie case on the assumption that what was stated could be true unless the prosecution allegations were so fantastic that they could not reasonably be held to be true."

8. In S.N. Palanitkar v. State of Bihar and another, AIR 2001 SC 12960 while examining the scope of section 203 of Code of Criminal Procedure Code, the Hon'ble Apex Court in paragraphs 15,16 and 17 has held as under :

"15. In case of a complaint under Section 200, Cr.P.C. or IPC a Magistrate can take cognizance of the offence made out and then has to examine the complainant and the witnesses, if any, to ascertain whether a prima facie case is made out against the accused to issue process so that the issue of process is prevented on a complaint which is either false or vexatious or intended only to harass. Such examination is provided in order to find out whether there is or not sufficient ground for proceeding. The words 'sufficient ground' used under Section 202 have to be construed to mean the satisfaction that a prima facie case is made out against the accused and not sufficient ground for the purpose of conviction.

16. This Court in Nirmaljit Singh Hoon v. The State of West Bengal and others, (1993)(3)SCC 753), in para 22, referring to scheme of Sections 200-203 of Cr.P.C. has explained that "The section does not say that a regular trial of adjudging truth or otherwise of the person complained against should take place at that stage, for, such a person can be called upon to answer the accusation made against him only when a process has been issued and he is on trial. Section 203 consists of two parts. The first part lays down the materials which the Magistrate must consider, and the second part says that if after considering those materials there is in his judgment not sufficient ground for proceeding, he may dismiss the complaint. In Chandra Deo Singh v. Prakash Chandra Bose (1964 (1)SCR 639) where dismissal of a complaint by the Magistrate at the stage of Section 2092 inquiry was set aside, this Court laid down that the test was whether there was sufficient ground for proceeding and not whether there was sufficient ground for conviction, and observed (p.653) that where there was prima facie evidence, even though the person charged of an offence in the complaint might have a defence, the matter had to be left to be decided by the appropriate forum at the appropriate stage and issue a process could not be refused. Unless, therefore, the Magistrate finds that the evidence led before him is self-contradictory, or intrinsically untrustworthy, process cannot be refused if that evidence makes out a prima facie case."

17. In Smt. Nagawwa v. Veeranna Shivalingappa Kongalgi (1976(3) SCC 736) this Court dealing with the scope of inquiry under Section 202 has stated that it is extremely limited only to the ascertainment of the truth or falsehood of the allegations made in the complaint (a) on the materials placed by the complainant before the Court (b) for the limited purpose of finding out whether a prima facie case for issue of process has been made out; (C) for deciding the question purely from the point of view of the complainant without at all adverting to any defence that the accused may have. It is also indicated by way of illustration in which cases an order of the Magistrate issuing process can be quashed on such case being "where the allegations made in the complaint or the statements of the witnesses recorded in support of the same taken at their face value make out absolutely no case against the accused or the complaint does not disclose the essential ingredients of an offence which is alleged against the accused."

9. Considering above-stated position of law, in the instant case it may be seen that the version of applicant is that while he has gone at railway station for cancellation of railway ticket, the concerned clerk (respondent no. 2) of railway department misbehaved with applicant and that earlier he has also misbehaved with his wife and that he used unparliamentary language using caste indicating words. It appears that the dispute arose over the issue of asking respondent no. 2 to come in the queue. It appears that a minor matter has been blown out of proportion.

10. Considering the entire facts including statement of complainant recorded under Section 200 Cr.P.C. and statements of witnesses recorded under Section 202 Cr.P.C., it cannot be said that the impugned order dated 29.06.2020, by which complaint has been dismissed, is suffering from any illegality or perversity. There is nothing to indicate that there has been any abuse of the process of court or miscarriage of justice so as to warrant any interference by this Court in exercise of power conferred under 482 Cr.P.C. jurisdiction. It is well settled that inherent powers have to be exercised to prevent abuse of the process of court or to secure ends of justice. These powers cannot be exercised to interfere with a just order passed on the basis of evidence and in accordance with law.

11. Accordingly, the instant application lacks merit and is rejected.

Order Date :- 6.1.2021

Anand

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter