Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdul Kabeer Khan @ Abdul Kadeer ... vs State Of U.P. Thr. Prin. Secy. ...
2022 Latest Caselaw 4607 ALL

Citation : 2022 Latest Caselaw 4607 ALL
Judgement Date : 30 May, 2022

Allahabad High Court
Abdul Kabeer Khan @ Abdul Kadeer ... vs State Of U.P. Thr. Prin. Secy. ... on 30 May, 2022
Bench: Raj Beer Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 70
 

 
Case :- APPLICATION U/S 482 No. - 3511 of 2022
 

 
Applicant :- Abdul Kabeer Khan @ Abdul Kadeer Khan
 
Opposite Party :- State Of U.P. Thr. Prin. Secy. (Home) Govt. Of U.P. And Anr.
 
Counsel for Applicant :- Swapnil Sinha
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Raj Beer Singh,J.

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

The present application under Section 482 Cr.P.C. has been filed for quashing of the entire proceedings including charge-sheet and cognizance/summoning order dated 04.01.2021, passed by the learned Special Judge, SC/ST Act, Jhansi in Session Trial No. 13 of 2021 (State vs. Arshad @ Neelu & Ors), arising out of case crime no. 181 of 2019, under Sections 420, 504, 506 IPC and Section 3(1) Da, Dha SC/ST Act, P.S. Kotwali, District Jhansi, pending in the Court of Special Judge, SC/ST Act, Jhansi.

It has been argued by the learned counsel for the applicant that the first information report of this case has been lodged making false and baseless allegations. The dispute between the parties is purely civil in nature and matter pertains to money transaction between the parties. It has also been submitted that out of the total disputed amount of Rs. 17,55,000/-, the applicant has already returned Rs. 5,50,000 to the complainant. Learned counsel has referred the contents of FIR and statements of witnesses and submitted that essentially matter in dispute is purely a civil transaction and that the first information report has been lodged making false and baseless allegations and that no prima facie case is made out against the applicant.

Per contra learned A.G.A. has opposed the application and argued that applicant has been shown beneficiary of entire incident, wherein the complainant was cheated in the tune of Rs. 17,55,000/-. Referring to first information report and statement of witnesses, it is submitted that the plot in question was sold to the complainant by concealing material facts. Learned A.G.A. has referred the version of first information report and statements of witnesses and submitted that that a prima facie case is made out against the applicant.

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.

After considering arguments raised by the learned counsel for parties and perusing the impugned complaint and the materials in support of the same, this Court does not find it to be a case which can be determined or gone into in an application under Section 482 Cr.PC. This Court cannot hold a parallel trial in an application under Section 482 Cr.P.C. No such ground appears to be available to the applicants, on the basis of which the impugned charge-sheet or proceedings can be quashed going by the settled law in R.P. Kapur Vs. State of Punjab, A.I.R. 1960 S.C. 866, State of Haryana Vs. Bhajan Lal, 1992 SCC (Cr.) 426, State of Bihar Vs. P.P.Sharma, 1992 SCC (Cr.) 192 and Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another 2005 SCC (Cr.) 283.

Similarly so far as the impugned summoning order is concerned, perusal of material on record shows that the impugned order has been passed by applying due procedure and no substantial illegality, perversity or any other substantial error could be pointed out. It is well settled that the power under section 482 Cr.P.C has to be exercised by the High Court, inter alia, to prevent abuse of the process of any court or otherwise to secure the ends of justice. Though the powers possessed by the High Court under Section 482 of Cr.P.C. are very wide but the very plenitude of the power requires great caution in its exercise. The inherent power can not be exercised to stifle a legitimate prosecution. Such powers have to be exercised only to give effect to any order under Cr.P.C. to prevent abuse of the process of any court and to secure the ends of justice. In the instant case no case for quashing of impugned order is made out.

Accordingly, the prayer as made above is refused.

However, keeping in view the facts of the matter, it is directed that in case, applicant appears and surrenders before the court below within 30 days from today and apply 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 surrenders 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 :- 30.5.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter