Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Shivanand Rai vs State Of U.P. And Another
2021 Latest Caselaw 4436 ALL

Citation : 2021 Latest Caselaw 4436 ALL
Judgement Date : 23 March, 2021

Allahabad High Court
Dr. Shivanand Rai vs State Of U.P. And Another on 23 March, 2021
Bench: Dinesh Pathak



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 90
 

 
Case :- APPLICATION U/S 482 No. - 6305 of 2021
 

 
Applicant :- Dr. Shivanand Rai
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Chandra Kumar Rai
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Dinesh Pathak,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

Applicant has invoked the jurisdiction of this Court under Section 482 Cr.P.C. with a prayer to quash the entire proceedings of Case No. 164 of 2020 including the charge-sheet dated 24.10.2020 (State Vs. Vishal and others) as well as cognizance order dated 19.01.2021, pending before the court of Additional District Judge/Special Judge, POCSO Act, 1st Jaunpur, arising out of Case Crime No.4 of 2020, under Sections 313, 120B IPC, P.S. Chandwak, district Jaunpur.

As per the prosecution case, prosecutrix has been forcefully sexually assaulted by Vishal and his accomplice. Consequently, the prosecutrix became pregnant and she was aborted at Sahara Health Care Center, Lalganj, Azamgarh. It is submitted by the learned counsel for the applicant that the present applicant was not named in the FIR, though at subsequent stage during investigation he has been arraigned as an accused in the charge-sheet dated 12.04.2020 under Section 120-B IPC. Later on, without adding any additional evidence, Section 330 IPC has been added against the present applicant without assigning any reason. It is submitted that the present applicant has no concerned with the abortion of the prosecutrix. He is only an owner of the Hospital Sahara Health Care Center, Azamgarh. The applicant raised several disputed questions of fact.

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 applicants have 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 they are 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 entire proceedings of the aforementioned case is refused.

However, it is provided that in case applicants move an appropriate application for discharge along with a certified copy of this order before the concerned Court below, which 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 dismissed.

Order Date :- 23.3.2021

pks

 

 

 
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