Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nitin Gupta vs State Of U.P. And Another
2021 Latest Caselaw 7881 ALL

Citation : 2021 Latest Caselaw 7881 ALL
Judgement Date : 13 July, 2021

Allahabad High Court
Nitin Gupta vs State Of U.P. And Another on 13 July, 2021
Bench: Dinesh Pathak



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 40
 

 
Case :- APPLICATION U/S 482 No. - 10460 of 2021
 

 
Applicant :- Nitin Gupta
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sarvajeet Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Dinesh Pathak,J.

Heard Shri Sarvajeet Singh, learned counsel for the applicant and learned A.G.A. for the State through video conferencing.

Applicant has invoked the jurisdiction of this Court under Section 482 Cr.P.C. with a prayer to quash the summoning order dated 23.10.2020 in Complaint Case No. 2694 of 2019 (CNR-No.UPBNO4-019546 of 2019) under Section 498 I.P.C., Police Station Dataganj, District Badaun, pending in the court of Chief Judicial Magistrate, Badaun.

Learned counsel for the applicant submitted that no offence against applicant is disclosed and present prosecution has been instituted with a malafide intention for the purposes of harassment. He has referred certain documents and statements in support of his contention.

Present matter involves disputed questions of fact that the accused applicant has enticed away the wife of the complainant who is missing since 08.09.2017. It is alleged on behalf of the complainant-Rajesh Kumar that he had married with Poonam Kashyap on 10.02.2009; she is his legally wedded wife and the present applicant has deliberately enticed his wife with some malice intention.

Leaned counsel for the applicant submits that Poonam Kashyap had initially married with one Shiv Kishore who has got divorce decree dated 16.10.2018 (Annexure No. 2) against Poonam Kashyap and after the aforesaid decree, the present applicant-Nitin Gupta has tied nuptial knot with Poonam Kashyap. He has shown the marriage certificate of their marriage (Annexure No. 4). It is also submitted that opposite party no. 2 has no concern with Poonam Kashyap; he has never married with her and the present complaint has been filed with ulterior motive, known to the complainant best.

Per contra, learned A.G.A. has opposed the plea of the applicant and drawn the attention of the Court towards Annexure No.1 wherein copy of the plaint (Case No. 413 of 2017) has been annexed which was instituted by Rajesh Kumar (opposite party no.2) under Section 11 of the Hindu Marriage Act. It is further submitted that disputed question qua criminal intent of the present applicant and legitimate marriage of Poonam Kashyap is involved in the instant matter, which can be looked into and adjudicated upon by adducing evidence in trial.

In exercise of inherent power under Section 482 Cr.P.C., this Court is not expected to analyze the factual evidence which is to be placed before the trial court. The power conferred under Section 482 Cr.P.C. is very specific and wide to secure the ends of justice or to prevent the abuse of the process of any Court or to make such orders as may be necessary to give effect to any order under this Code. No provision of this Code is deemed to limit or effect such inherent power of the High Court.

In the case of Gian Singh vs. State of Punjab, (2012) 10 SCC 303, Hon'ble Supreme Court has made the following observation in Paragraph 61 which is quoted herein below :-

?61. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or an FIR or a complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plentitude with no statutory limitation but it has to be exercised in accord with the guideline en-grafted in such power viz.: (i) to secure the ends of justice, or (ii) to prevent abuse of the process of any court.?

In a recent judgment passed on 15.04.2019 in Criminal Appeal No.675 of 2019 arising out of SLP (Crl.) No.1151 of 2018, Mohd. Allauddin Khan v. State of Bihar and others, 2019 (6) SCC 107, the Apex Court has held that the High Court had no jurisdiction to appreciate the evidences of the proceedings under Section 482 Cr.P.C. because where there are contradictions or the inconsistencies in the statements of the witnesses, is essentially an issue relating to appreciation of evidences and the same can be gone into by the Judicial Magistrate during trial, when the entire evidence is adduced by the parties. The same view has also been reiterated in judgment dated 31.07.2019 passed by Apex Court in Criminal Appeal No.1082 of 2019, arising out of SLP (Crl.) No.10762 of 2018, Chilakamarthi Venkateswarlu and Another v. State of Andhra Pradesh and Another.

The disputed defence of the accused cannot be considered at this stage. In absence of any of the grounds recognized by the Supreme Court which might justify the quashing of complaint or the impugned proceedings, the prayer for quashing the same is not sustainable in the eyes of law. I do not see any abuse of the court's process either. The summoning court has been vested with sufficient powers to discharge the accused even before the stage to frame the charges comes, if for reasons to be recorded it considers the charge to be groundless. Moreover, the applicant has got a right of discharge under Section 239 or 227/228 Cr.P.C., as the case may be, through a proper application for the said purpose and he is free to take all the submissions in the said discharge application before the Trial Court.

After hearing learned counsel for the parties and perusing the averments made in the present application, prayer for quashing the summoning order is refused.

However, it is provided that in case applicant moves an appropriate application for discharge along with a certified copy of this order before the concerned Court below, the same shall be considered and decided by the Court below as expeditiously as possible in accordance with law, without being prejudiced by the order passed by this Court.

If the concerned Court feels persuaded to have the view that accused ought not to have been summoned and charge is groundless it shall not abstain from discharging the accused only on the ground that the material available at the time of summoning was the same which is available on record at the time of hearing the discharge application. On the other hand, if the Court below holds the view that the accused has been rightly summoned and the material brought on record does not indicate the charges to be groundless it shall make an order to that effect and proceed further in the matter, in accordance with law and shall also be free to adopt such measures to procure the attendance of the accused as the law permits.

With the aforesaid conspectus, this application is disposed off.

Order Date :- 13.7.2021

VR/

 

 

 
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