Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Hashim And 2 Others vs State Of U.P. And Another
2021 Latest Caselaw 7112 ALL

Citation : 2021 Latest Caselaw 7112 ALL
Judgement Date : 6 July, 2021

Allahabad High Court
Mohd. Hashim And 2 Others vs State Of U.P. And Another on 6 July, 2021
Bench: Raj Beer Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 

 
Case :- APPLICATION U/S 482 No. - 6414 of 2021
 

 
Applicant :- Mohd. Hashim And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Anand Kumar Singh
 
Counsel for Opposite Party :- G.A.,Shivbaboo
 

 
Hon'ble Raj Beer Singh,J.

Heard learned counsel for the applicants and learned A.G.A. for the State through video conferencing.

The present application under Section 482 Cr.P.C., has been filed for quashing the charge sheet and entire proceedings of Criminal Case No. 04 of 2021 (State Vs. Mohd. Hasim & Others), under Section 352, 325, 504 of I.P.C. & 3(2)5Ka/3(1)Da SC / ST Act, Crime No. 349/2020, Police Station Karari, District Kaushambi pending in the court of Additional Sessions Judge/Special Judge (SC/ST Act), Kaushambi and also to quash cognizance order dated 02.01.2021 passed in aforesaid case.

It has been argued by learned counsel for the applicants that the F.I.R. of this case was lodged by opposite party no. 2 making false and baseless allegations. The applicants were not even known to the opposite party no. 2 since before the incident and thus the allegations that applicants have uttered caste indicative words against the opposite party no. 2 are false and baseless. It was stated that the applicants have no motive at all to cause injuries to the opposite party no. 2. Learned counsel for the applicant referred certain documents and statements and submitted that no prima-facie case is made out against the applicants. Learned counsel also submitted that applicants are ready and willing to surrender before the trial Court, however, some interim protection may be granted.

Per contra learned A.G.A. submitted that from the perusal of the material on record and looking into the facts of the case, at this stage, it cannot be said that no offence is made out against the applicant.

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 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 may be quashed in exercise of inherent powers under Section 482 of the Cr.P.C. 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, the submissions raised by learned counsel for the applicant 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 complaint 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. No such ground appears to be available to the applicant, on the basis of which the impugned complaint can be quashed going by the settled law in 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.

Accordingly, the prayer as made above 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 30 days from today, their bail application shall be considered and decided expeditiously in accordance with settled law. For a period of 30 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 directions, the application under Section 482 Cr.P.C. is disposed off finally.

Order Date :- 6.7.2021

VPS

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter