Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devi Singh And Another vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 9728 ALL

Citation : 2023 Latest Caselaw 9728 ALL
Judgement Date : 4 April, 2023

Allahabad High Court
Devi Singh And Another vs State Of U.P. Thru. Prin. Secy. ... on 4 April, 2023
Bench: Suresh Kumar Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 13
 

 
Case :- APPLICATION U/S 482 No. - 3134 of 2023
 

 
Applicant :- Devi Singh And Another
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Home, Lko. And Another
 
Counsel for Applicant :- Sarojani Misra,Anurag Pathak,Vinay Kumar Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Suresh Kumar Gupta,J.

Heard learned counsel for the applicants and learned A.G.A.

This application under Section 482 Cr.P.C. has been filed to quash the summoning order dated 6.10.2022 issued by the Additional Civil Judge (J.D.)/Judicial Magistrate, Court No. 3, Unnao in complaint case no. 157 of 2022 as well as entire proceedings of criminal complaint case no. 157 of 2022 pending in the court of Additional Civil Judge (J.D.)/Judicial Magistrate, Court No. 3 Unnao.

Learned counsel for the applicants submitted that initially an application was moved by Smt. Lali on 15.7.2021, which has been treated as complaint case no. 329 of 2021 in which after recording the evidence of the complainant , summoning order was passed by the Civil Judge (Junior Division) F.T.C./Judicial Magistrate, (Crimes against the Women), Etawah on 4.4.2022 summoning the opposite party no. 2 under Sections 354, 323, 504, 506 I.P.C. When this fact came into the knowledge of the opposite party no. 2 then opposite party no. 2 as a counter blast moved an application before Judicial Magistrate, Court No. 3 Unnao on 17.5.2022, which has been treated as complaint case in which after recording the statements of the complainant and witnesses under Section 200 Cr.P.C. and 202 Cr.P.C. the summoning order was passed on 6.10.2022 summoning the applicant, his wife and one unknown person under Sections 323, 384, 506 I.P.C. Thus, the summoning order has passed without applying any judicial mind and is cryptic.

In support of his submission, learned counsel for the applicants placed reliance on a judgment of this court in the case of Mahboob and others Vs. State of U.P. and another 2017 (98) ACC 593. The relevant paragraphs of the said judgment are given below:-

(6) In the case of Sonu Gupta versus Deepak Gupta (2015) Vol.3 SCC 424, it was held by the Hon'ble Apex Court that :-"At the stage of cognizance and summoning the Magistrate is required to apply his judicial mind only with a view to take cognizance of the offence, or in other words, to find out whether prima facie case has been made out for summoning the accused persons. At this stage, the Magistrate is not required to consider the defence version or materials or arguments nor is he required to evaluate the merits of the materials or evidence of the complainant, because the Magistrate must not undertake the exercise to find out at this stage whether the materials will lead to conviction or not. (Para 8)

"(7) In a recent judgment delivered by Hon'ble the Apex Court on 14.12.2016 in Criminal Appeal No.1225 of 2016 (arising out of SLP(Crl.) No.9318 of 2012) Abhijit Pawar vs. Hemant Madhukar Nimbalakar & Anr. It was held that the admitted position in law is that in those cases where the accused is residing at a place beyond the area in which the Magistrate exercises his jurisdiction, it is mandatory on the part of the Magistrate to conduct an inquiry or investigation before issuing the process. Section 202 of the Cr.P.C. was amended in the year by the Code of Criminal Procedure(Amendment) Act, 2005, with effect from 22nd June, 2006 by adding the words that ''and shall, in a case where the accused is residing at a place beyond the area in which he exercises his jurisdiction'. There is a vital purpose or objective behind this amendment, namely, to ward off false complaints against such persons residing at a far off places in order to save them from unnecessary harassment. Thus, the amended provisions casts an obligation on the Magistrate to conduct inquiry or direct investigation before issuing the process, so that false complaints are filtered and rejected

.-----

(9) In Mehmood UI Rehmand vs. Khazir Mohammad Tund (2016) 1 SCC (Cri) 124; it was held as under :"20. The extensive reference to the case law would clearly show that cognizance of an offence on complaint is taken for the purpose of issuing process to the accused. Since it is a process of taking judicial notice of certain facts which constitute an offence, there has to be application of mind as to whether the allegations in the complaint, when considered along with the statements recorded or the inquiry conducted thereon, would constitute violation of law so as to call a person to appear before the criminal court. It is not a mechanical process or matter of course. As held by this Court in Pepsi Foods Ltd [Pepsi Foods Ltd. v. Judicial Magistrate, (1998) 5 SCC 749 : 1998 SCC (Cri) 1400] to set in motion the process of criminal law against a person is a serious matter.

22. The steps taken by the Magistrate under Section 190(1)(a) CrPC followed by Section 204 CrPC should reflect that the Magistrate has applied his mind to the facts and the statements and he is satisfied that there is ground for proceeding further in the matter by asking the person against whom the violation of law is alleged, to appear before the court. The satisfaction on the ground for proceeding would mean that the facts alleged in the complaint would constitute an offence, and when considered along with the statements recorded, would prima facie, make the accused answerable before the court. No doubt, no formal order or a speaking order is required to be passed at that stage. The Code of Criminal Procedure requires speaking order to be passed under Section 203 CrPC when the complaint is dismissed and that too the reasons need to be stated only briefly. In other words, the Magistrate is not to act as a post office in taking cognizance of each and every complaint filed before him and issue process as a matter of course. There must be sufficient indication in the order passed by the Magistrate that he is satisfied that the allegations in the complaint constitute an offence and when considered along with the statements recorded and the result of inquiry or report of investigation under Section 202 CrPC, if any, the accused is answerable before the criminal court, there is ground for proceeding against the accused under Section 204 CrPC, by issuing process for appearance. The application of mind is best demonstrated by disclosure or mind on the satisfaction. If there is no such indication in a case where the Magistrate proceeds under Sections 190/204 CrPC, the High Court under Section 482 CrPC is bound to invoke its inherent power in order to prevent abuse of the power of the criminal court. To be called to appear before the criminal court as an accused is serious matter affecting one's dignity, self-respect and image in society. Hence, the process of criminal court shall not be made a weapon of harassment." Emphasis added. "

As per allegation place of incident has been mentioned as Unnao while the applicants and opposite party no. 2 are resident of Etawah. Thus, the false and frivolous complaint has been lodged against the applicant only to harass the applicants. In view of the facts and circumstances of the present case, no offence is made out against the applicants under Section 384 I.P.C. In the impugned summoning order surprisingly an unknown person has been summoned. The summoning order has been passed without applying any judicial mind, therefore, the summoning order is cryptic in nature.

In view of the above facts and circumstances, the impugned summoning order is liable to be quashed. The impugned summoning order 6.10.2022 is hereby quashed. Learned Magistrate is, hereby, directed to pass a fresh summoning order within four weeks from the date of production of a certified copy of this order.

The application under Section 482 Cr.P.C. is, accordingly, allowed.

Order Date :- 4.4.2023

Anuj Singh

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter