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

Imrat And 4 Others vs State Of U.P. And Another
2021 Latest Caselaw 245 ALL

Citation : 2021 Latest Caselaw 245 ALL
Judgement Date : 6 January, 2021

Allahabad High Court
Imrat And 4 Others 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. - 7137 of 2020
 

 
Applicant :- Imrat And 4 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sanjay Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Raj Beer Singh,J.

The present application under Section 482 Cr.P.C. has been filed for quashing the proceedings of Complaint Case No. 34 of 2019 (Sudama Prasad Vs. Imrat and others) under Sections 395, 397 I.P.C. Police Station Narahat, District Lalitpur pending in the Court of Additional Sessions Judge/Special Judge (D.A.A.Act), Lalitpur.

Heard learned counsel for the applicants and learned A.G.A.

It has been argued by learned counsel for the applicants that applicants are innocent and they have been falsely implicated in the instant case and that impugned complaint has been filed after six months of the alleged incident making false and baseless allegations. It was submitted the disputed land belongs to applicants and there is no question of taking away any crop of the opposite party no.2. It was further stated that no prima facie case is made out against the applicants and therefore, the impugned proceedings are liable to be quashed.

Per contra, learned A.G.A. has opposed the application and argued that allegations made in the complaint makes out a prima facie case against applicants. It was further submitted that applicants have been summoned after following the due procedure and after considering the statements of complainant and witnesses recorded under Sections 200 and 202 Cr.P.C. and therefore prima facie offence is disclosed against the applicants, hence the impugned proceedings are not liable to be quashed.

The legal position on the issue of quashing of criminal proceedings is well-settled that the jurisdiction to quash a complaint, FIR or a charge-sheet should be exercised sparingly and only in exceptional cases. However, where the allegations made in the FIR or the complaint/ charge sheet and material on record even if 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, the charge-sheet/ complaint may be quashed in exercise of inherent powers under Section 482 of the Cr.P.C.. If a prima facie case is made out disclosing the ingredients of the offence alleged against the accused, the Court cannot quash a criminal proceeding. In well celebrated judgment reported in AIR 1992 SC 605 State of Haryana and others Vs. Ch. Bhajan Lal, Supreme Court has carved out certain guidelines, wherein FIR or proceedings may be quashed but cautioned that the power to quash FIR or proceedings should be exercised sparingly and that too in the rarest of rare cases.

In the instant matter in view of allegations made in first information report and material collected during investigation a prima facie case is made out. The submissions raised by learned counsel for the applicants call for determination on questions of fact which may be adequately adjudicated upon only by the trial court and even the submissions made on points of law can also be more appropriately gone into only by the trial court. Adjudication of questions of facts and appreciation of evidence or examining the reliability and credibility of the version, does not fall within the arena of jurisdiction under Section 482 Cr.P.C. In view of the material on record it can also not be held that the impugned criminal proceeding are manifestly attended with mala fide and 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.

After considering arguments raised by the learned counsel for parties and perusing the impugned charge sheet and the materials in support of the same, this Court does not find it to be a case which can be determined or gone into in an application under Section 482 CrPC. This Court cannot hold a parallel trial in an application under Section 482 Cr.P.C.. Considering material on record and position of settled law as laid down in case of R.P. Kapur Vs. State of Punjab, A.I.R. 1960 S.C. 866, State of Haryana Vs. Bhajan Lal, 1992 SCC (Cr.) 426, State of Bihar Vs. P.P.Sharma, 1992 SCC (Cr.) 192 and Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another 2005 SCC (Cr.) 283 as well as recent case of Apex Court in Rajeev Kourav V Bhaisahab & Ors (Criminal Appeal No.232 of 2020), decided on 11.02.2020, no case for quashing of impugned complaint/proceedings is made out.

Accordingly, the prayer as sought by applicants is refused.

However, keeping in view the facts of the matter and impact of Covid-19 Pandemic, it is directed that in case applicants appear and surrender before the Court below and apply for bail within a period of 45 days from today, their bail application shall be considered and decided expeditiously in accordance with settled law. For a period of 45 days from today or till the applicants surrender before the Court below, whichever is earlier, no coercive action shall be taken against the applicants.

With the aforesaid direction, the application is disposed of finally.

Order Date :- 6.1.2021

S.Ali

 

 

 
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