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

Ramnaresh vs State Of U.P. And Another
2022 Latest Caselaw 5023 ALL

Citation : 2022 Latest Caselaw 5023 ALL
Judgement Date : 7 June, 2022

Allahabad High Court
Ramnaresh vs State Of U.P. And Another on 7 June, 2022
Bench: Raj Beer Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 51
 

 
Case :- APPLICATION U/S 482 No. - 14207 of 2022
 

 
Applicant :- Ramnaresh
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Ram Surat Patel,Dharmendra Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Raj Beer Singh,J.

Heard learned counsel for the applicant and learned AGA for the State.

By means of this application under section 482 Cr.P.C., the applicant has invoked the inherent jurisdiction of this Court for quashing of the entire proceedings including summoning order dated 09.03.2022, passed by the Civil Judge (Junior Division)/FTC in Case No. 1245 of 2020, under Sections 452, 354, 504 and 506 IPC, P.S. Sumerpur, District Hamirpur, pending in the Court of Civil Judge (Junior Division)/FTC.

It has been argued by the learned counsel for the applicant that the impugned complaint has been filed by opposite party no.2 making false and baseless allegations. In fact regarding an incident dated 04.03.2020, the father of applicant has lodged a complaint against husband of the complainant of present case and his family members and thereafter one complaint was filed by the mother-in-law of opposite party no.2 against applicant but the same was dismissed. After that the opposite party no.2 has lodged the impugned complaint. Learned counsel submitted that the allegations of complainant are thoroughly false and improbable and that no prima facie case is made out against the applicant.

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 applicants.

I have considered the rival submissions of the parties.

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 applicants 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.

In view of the material on record and considering the law laid down by Hon'ble Apex Court in case ofState of Haryana Vs. Bhajan Lal, 1992 SCC (Cr.) 426, R.P. Kapur Vs. State of Punjab, A.I.R. 1960 S.C. 866 and State of Bihar Vs. P.P. Sharma, 1992 SCC (Cr.) 192, no case for quashing of impugned proceedings, charge sheet or cognizance order is made out. Hence, the prayer as made above is hereby refused.

However, keeping in view the facts of the matter, it is directed that in case, applicant appears before the court below within 30 days from today and applies for bail, his bail application shall be considered and decided expeditiously, in accordance with settled law. For a period of 30 days from today or till the applicant applies for bail before the court below, whichever is earlier, no coercive action shall be taken against the applicant in the aforesaid case.

With the aforesaid observations, the instant application is disposed of finally.

Order Date :- 7.6.2022

A. Tripathi

 

 

 
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