Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Noni Pal @ Nihal Singh vs State Of U.P. And Another
2023 Latest Caselaw 20870 ALL

Citation : 2023 Latest Caselaw 20870 ALL
Judgement Date : 7 August, 2023

Allahabad High Court
Noni Pal @ Nihal Singh vs State Of U.P. And Another on 7 August, 2023
Bench: Deepak Verma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:158562
 
Court No. - 89
 

 
Case :- APPLICATION U/S 482 No. - 28442 of 2023
 

 
Applicant :- Noni Pal @ Nihal Singh
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Vinay Kumar Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Deepak Verma,J.

1. Heard learned counsel for the applicant; Sri A.R. Nadiwal and Sri Dinesh Kumar Yadav, Advocates, who have filed Vakalatnama on behalf of opposite party no. 2 learned A.G.A. for the State and perused the record.

2. The present 482 Cr.P.C. application has been filed to quash the summoning order dated 09.09.2022 as well as entire proceedings of Case Crime No. 75 of 2022 (State Vs. Nonipal and others) under Sections 363, 366, 376, 504, 506 I.P.C. 3/4 POCSO Act, P.S. Titaro, District Saharanpur, pending before the court of Special Judge POCSO Act/Additional Sessions Judge, Court No. 13 Saharanpur.

3. Counsel for the applicant submits that no offence against the applicant is disclosed and the present prosecution has been instituted with a malafide intention for the purposes of harassment. The allegation is not supported by any evidence. As per medical examination report, the victim is major but according to educational certificate, she is minor.

4. Learned A.G.A. vehemently opposed the prayer for quashing the proceedings of the aforesaid case and submitted that submission of the applicant is based on factual dispute. The trial court has to examine the same.

5. The Apex Court in the case of Mohd. Allauddin Khan Vs. State of Bihar and others reported in (2019) 6 SCC 107 has held in para No.14 as follows:-

"14. In our view, the High Court had no jurisdiction to appreciate the evidence of the proceedings under Section 482 of the Code Of Criminal Procedure, 1973 (for short "Cr.P.C.") because whether there are contradictions or/and inconsistencies in the statements of the witnesses is essentially an issue relating to appreciation of evidence and the same can be gone into by the Judicial Magistrate during trial when the entire evidence is adduced by the parties. That stage is yet to come in this case."

6. The Apex Court in Priti Saraf and another Vs. State of NCT of Delhi and Another has held that:

"To exercise powers under Section 482, complaint in its entirety have to be examined on basis of allegation made in complaint/FIR/Charge sheet. High Court at that stage not under an obligation to go into matter or examine its correctness. Whatever appears on face of complaint/FIR/charge sheet to be taken into consideration without any critical examination of same. Offence ought to appear ex facie on complaint/FIR/charge sheet and other documentary evidence, on record. It is thus settled that exercise of inherent power of High Court is an extraordinary power which has to be exercised with great care and circumspection before embarking to scrutinize complaint/FIR/charge sheet in deciding whether case is rarest of rare case, to scuttle prosecution at its inception. Whether the allegations in the complaint are otherwise correct or not, has to be decided on the basis of the evidence to be led during the course of trial. Simply because there is a remedy provided for breach of contract or arbitral proceedings initiated at the instance of the appellant, that does not by itself clothe the court to come to a conclusion that civil remedy is the only remedy, and the initiation of criminal proceedings, in any manner, will be an abuse of the process of the court for exercising inherent powers of the High Court under Section 482 Cr.P.C. for quashing such proceedings."

7. 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 applicant. All the submissions made at the bar relate to the disputed questions of fact, which cannot be adjudicated upon by this Court under Section 482 Cr.P.C.

8. In view of the above, in the light of judgment of the Apex Court in the matters of 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 lastly Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another (Para-10) 2005 SCC (Cr.) 283, no ground for quashing the proceedings of the aforesaid case, is made out which may call for any interference by this Court in exercise of its inherent power under Section 482 Cr.P.C.

9. The present application under Section 482 Cr.P.C. lacks merit and is, accordingly, dismissed.

10. However, the applicant may move discharge application and the same shall be considered expeditiously, in accordance with law.

Order Date :- 7.8.2023

Meenu 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