Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Prabhawati And 3 Others vs State Of U.P. And Another
2022 Latest Caselaw 11995 ALL

Citation : 2022 Latest Caselaw 11995 ALL
Judgement Date : 31 August, 2022

Allahabad High Court
Smt Prabhawati And 3 Others vs State Of U.P. And Another on 31 August, 2022
Bench: Gautam Chowdhary



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 85
 

 
Case :- APPLICATION U/S 482 No. - 18999 of 2022
 

 
Applicant :- Smt Prabhawati And 3 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Madhukar Maurya,Anjani Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Gautam Chowdhary,J.

vkosndx.k dh vksj ls /kkjk 482 na0iz0la0 ds vUrxZr ;g vkosnu i=] eq0v0la0 0207 lu 2019] vUrxZr /kkjk 147] 419] 420] 504] 506 Hkk0na0fo0] Fkkuk [kqVgu] ftyk tkSuiqj esa izsf"kr vkjksi i= fn0 3&10&2019 ls mn~Hkwr okn la0 1604 lu 2020 esa ,0lh0ts0,e0&2] tkSuiqj }kjk ikfjr [email protected] vkns'k fn0 17&12&2020 ds fo:) nk;j fd;k x;k gSA

vkosndx.k ds fo}ku vf/koDrk us iwjd 'kiFki= nkf[ky fd;k] bls i=koyh ij j[kk tk;A

vkosndx.k ds fo}ku vf/koDrk ,oa fo}ku vij 'kkldh; vf/koDrk dks lquk rFkk i=koyh dk ifj'khyu fd;kA

vkosndx.k ds fo}ku vf/koDrk us rdZ izLrqr fd;k fd vkosndx.k funksZ"k gaS] vkosndx.k us rFkkdfFkr vijk/k dkfjr ugha fd;k gS rFkk vkosndx.k ds fo:) mijksDr /kkjkvksa dk dksbZ vijk/k ugha curk gSA

vkosndx.k ds fo}ku vf/koDrk }kjk izLrqr fd, x, lHkh rF; fookfnr iz'u ls lacaf/kr gSa] fdlh O;fDr ds fo:) rych vkns'k ;k izlaKku dk vkns'k ikfjr djus ds Lrj ij dsoy ;g ns[kuk gksrk gS fd eqyfteku ds f[kykQ izFke n`"V;k dksbZ ekeyk curk gS ;k ugha] ftl ij /kkjk 482 na0iz0la0 ds rgr fu.kZ; ugha fy;k tk ldrkA bl Lrj ij dsoy izFke n`"V;k ekeyk ekuuh; mPpre U;k;ky; }kjk R.P. Kapur Vs. State of Punjab, AIR 1960 SC 866, State of Haryana Vs. Bhajan Lal, 1992 SCC (Cri.) 426, State of Bihar Vs. P.P. Sharma, 1992 SCC (Cri.) 192 and lastly Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another, (Para-10) 2005 SCC (Cri.) 283 ds ekeyksa esa fu/kkZfjr dkuwu ds vkyksd esa ns[kk tkuk gSA bl Lrj ij vfHk;qDr ds fookfnr cpko ij fopkj ugha fd;k tk ldrk gSA

ekuuh; mPpre U;k;ky; us Criminal Appeal No. 709 of 2021 State of Madhya Pradesh Vs. Kunwar Singh decided on 30.07.2021 esa ;g vo/kkfjr fd;k gS fd %&

"Having heard the submissions of the learned counsel appearing on behalf of the appellant and the respondent, we are of the view that the High Court has transgressed the limits of its jurisdiction under Section 482 of CrPC by enquiring into the merits of the allegations at the present stage. The fact that the respondent was a signatory to the cheques is not in dispute. This, in fact, has been adverted to in the judgment of the High Court. The High Court has also noted that a person who is required to approve a financial proposal is duty bound to observe due care and responsibility. There are specific allegations in regard to the irregularities which have been committed in the course of the work of the 'Janani Mobility Express' under the National Rural Health Mission. At this stage, the High Court ought not to be scrutinizing the material in the manner in which the trial court would do in the course of the criminal trial after evidence is adduced. In doing so, the High Court has exceeded the well-settled limits on the exercise of the jurisdiction under Section 482 of CrPC. A detailed enquiry into, the merits of the allegations was not warranted. The FIR is not expected to be an encyclopedia, particularly, in a matter involving financial irregularities in the course of the administration of a public scheme. A final report has been submitted under Section 173 of CrPC, after investigation."

rn~uqlkj vkosndx.k ds fo}ku vf/koDrk }kjk mijksDr okn ls lacaf/kr leLr dk;Zokgh dks vikLr djus dh izkFkZuk vLohdkj dh tkrh gS rFkk /kkjk 482 na0iz0la0 ds vUrxZr izLrqr ;g vkosnu i= fujLr fd;k tkrk gSA

fn0 % 31&8&2022

ds0lh0flag

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter