Citation : 2022 Latest Caselaw 11786 ALL
Judgement Date : 30 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 83 Case :- APPLICATION U/S 482 No. - 5503 of 2022 Applicant :- Khalik And 4 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Rajesh Kumar Counsel for Opposite Party :- G.A. Hon'ble Mrs. Manju Rani Chauhan,J.
Heard Mr. Rajesh Kumar, learned counsel for the applicants and Mr. Pankaj Srivastava, learned A.G.A. for the State.
This application under Section 482 Cr.P.C. has been filed to quash the summoning order dated 04.12.2020 passed Special Judge (D.A.A. Act)/Additional Sessions Judge, Banda and the entire proceedings of complaint case registered as Special Criminal Case No.104 of 2019 (Rabi Soni Vs. Jahur Khan and others), under Sections 452, 392, 323, 504, 506 I.P.C., Police Station-Atarra, District-Banda, pending in the Court of Special Judge (D.A.A. Act)/Additional Sessions Judge, Banda.
Learned counsel for the applicants submits that for the incident dated 14.06.2019, an N.C.R. was lodged by applicants against opposite party no.2 and his family members, in which after investigation, charge sheet has been submitted. He further submits that in order to pressurize the applicants, the present complaint has been filed on 05.07.2019 by opposite party no.2 for the same incident dated 14.06.2019. Learned counsel for the applicants further submits that the present complaint has been lodged as a counterblast to the N.C.R. lodged by the applicants, therefore, the same amounts to abuse of process of law.
Learned A.G.A. submits that applicants have rightly been summoned by the Court below and there is nothing on record to show that the incident did not take place and as to who was the aggressor. He further submits that other submissions made by the learned counsel for the applicants, at this stage, relates to the factual disputes and appraisal of evidence.
I have considered the submissions advanced by the learned counsel for the parties and have gone through the records of the present application along with the impugned order.
In exercise of power under Section 482 of the Cr.P.C., the Court does not examine the correctness of the allegations in a complaint except in exceptionally rare cases where it is patently clear that the allegations are frivolous or do not disclose any offence. The Court can not look into the fact as to whether the allegations in the complaint are true or untrue and the same has to be decided by the trial court, thus no interference is required in such cases as the present one. Even though, the inherent power of the High Court under Section 482 Cr.P.C., to interfere with criminal proceedings is wide, such power has to be exercised with circumspection, in exceptional cases. Jurisdiction under Section 482 of the Cr.P.C. is not to be exercised for the asking.
The aforesaid has been held by the Apex Court in the case of State of Haryana and Ors. vs. Bhajan Lal and Ors. reported in 1992 Suppl.(1) SCC 335. The relevant paragraph of the aforesaid judgment reads as under:-
"103. We also give a note of caution to the effect that the power of quashing a criminal proceeding should be exercised very sparingly and with circumspection and that too in the rarest of rare cases; that the court will not be justified in embarking upon an enquiry as to the reliability or genuineness or otherwise of the allegations made in the FIR or the complaint and that the extraordinary or inherent powers do not confer an arbitrary jurisdiction on the court to act according to its whim or caprice."
The following observations has also been made by the Apex Court in the latest judgment of Ramveer Upadhyay & another vs. State of U.P. & another reported in 2022 Livelaw (SC) 396. Paragraph no.39 of the aforesaid judgment reads as under:-
"39. In our considered opinion criminal proceedings cannot be nipped in the bud by exercise of jurisdiction under Section 482 of the Cr.P.C. only because the complaint has been lodged by a political rival. It is possible that a false complaint may have been lodged at the behest of a political opponent. However, such possibility would not justify interference under Section 482 of the Cr.P.C. to quash the criminal proceedings. As observed above, the possibility of retaliation on the part of the petitioners by the acts alleged, after closure of the earlier criminal case cannot be ruled out. The allegations in the complaint constitute offence under the Atrocities Act. Whether the allegations are true or untrue, would have to be decided in the trial. In exercise of power under Section 482 of the Cr.P.C., the Court does not examine the correctness of the allegations in a complaint except in exceptionally rare cases where it is patently clear that the allegations are frivolous or do not disclose any offence............."
In fact while exercising the inherent jurisdiction under Section 482 Cr.P.C. or while wielding the powers under Section 226 of the Constitution of India the quashing of the complaint can be done only if it does not disclose any offence or if there is any legal bar which prohibits the proceedings on its basis. The Apex Court decisions in R.P. Kapur Vs. State of Punjab reported in AIR 1960 SC 866 and State of Haryana Vs. Bhajan Lal reported in 1992 SCC(Cr.) 426 make the position of law in this regard clear recognizing certain categories by way of illustration which may justify the quashing of a complaint or charge sheet.
Considering the facts and circumstances of the case, this Court finds that the present matter does not fall in any of the categories recognized by the Apex Court, which might justify interference by this Court in order to quash the proceedings. Therefore, the prayer for quashing the order impugned as well as entire proceedings of aforesaid complaint case is refused as I do not see any abuse of the court's process either.
The present application lacks merit and is, accordingly, dismissed.
Order Date :- 30.8.2022/Rahul.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!