Citation : 2023 Latest Caselaw 21049 ALL
Judgement Date : 8 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:159515 Court No. - 90 Case :- APPLICATION U/S 482 No. - 36712 of 2012 Applicant :- Sushila Mishra And Another Opposite Party :- State of U.P. and Another Counsel for Applicant :- Girish Singh,Adil Jamal Counsel for Opposite Party :- Govt.Advocate,Amit Tripathi,Anuj Kumar Srivastava Hon'ble Dinesh Pathak,J.
1. Heard learned counsel for the applicants and learned A.G.A. for the State.
2. The present applicants have invoked the inherent power of this Court under Section 482 Cr.P.C. to quash the charge sheet No.292 of 2012 dated 4.6.2012 as well as proceeding of entire Case No.1066 of 2012, arising out of Case Crime No.1752 of 2011, under Sections 498A, 323, 504, 506, 420 IPC, Police Station Kalyanpur, District Kanpur Nagar, pending in the court of A.D.J., 15, Kanpur Nagar.
3. As per FIR version, being Case Crime No.1752 of 2011 dated 24.10.2011, opposite party No.2 has been cheated by the main accused Rajiv Mishra and his family members wherein she has been allured to get married with the main accused who was already married. While family discord take place in the family, respondent No.2 came to know for the first time qua subsistence of first marriage of her husband and one daughter aged about four years. All the family members of her husband tortured her and committed cruelty for demand of dowry.
4. Learned counsel for the applicants submits that at any stretch of imagination, allegation under Section 498A IPC cannot be inferred because as per case of the first informant, she entered into the second marriage which is illegal because of subsistence of the first marriage. It is further submitted that the general allegation has been made against all the family members of groom of pounding the opposite party no.2 and thrown her out of the house. It is further submitted that after due investigation, Investigating Officer has not arraigned the sister-in-law and brother-in-law against whom as well general allegation was made along with the mother-in-law and father-in-law. It is further submitted that false and malicious prosecution has been made against the present applicants for some ulterior motive known to the opposite party No.2 best. It is further submitted that on the face of record, the guilty of the present applicants cannot be inferred. Learned counsel for the applicants has emphasized that no specific allegation has been made against the present applicants (father-in-law and mother-in-law) to make out the case of demand of dowry. In support of his submission he has cited the case of Geeta Mehrotra & Anr. Vs. State of U.P. and Anr. reported in (2012) 10 SCC 741 and Kahkashan Kausar @ Sonam Vs. Sate of Bihar reported in (2022) 6 SCC 599.
5. Per contra, learned counsel for the opposite party No.2 has vehemently opposed the submissions as raised by learned counsel for the applicants and contended that considering the contents in the FIR and the statement made by the victim under Section 161 Cr.P.C., the complicity of the present applicants in the commission of crime cannot be ruled out. It is further submitted that, at this stage, innocence of the present applicants cannot be inferred who have still an opportunity to defend their case before the trial court by inducing the evidence as per law. It is further submitted that, at this juncture, no legal ground is made out to warrant indulgence of this Court in exercise of its inherent jurisdiction under Section 482 Cr.P.C. As such, the present application is liable to be rejected, being misconceived and devoid of merits.
6. Having considered the rival submissions advanced by learned counsel for the parties and perusal of the record, it reveals that the present applicants being mother-in-law and father-in-law have participated in the marriage of their son with the opposite party No.2, therefore, they have full knowledge about the factum qua subsistence of the first marriage of their son at the time of the second marriage which was solemnized with the opposite party No.2. Prima facie, it appears that they have deliberately participated in the marriage to give a clear cut indication that they were happy with the second marriage which is valid in the eye of law pretending it to be first marriage. There is no case of the father-in-law and mother-in-law (present applicants) that they were not aware about subsistence of the first marriage solemnized by their son and out of wedlock in the first marriage they blessed with one grand daughter aged about four years at the time of second marriage. At this juncture, prima facie, innocence of the present applicants cannot be inferred.
7. Record reveals that learned counsel for the applicants has raised disputed question of fact qua involvement of present applicant in the incident in question.
8. In exercise of inherent power under Section 482 Cr.P.C., this Court is not expected to analyze the factual evidence which is to be placed before the trial court. The power conferred under Section 482 Cr.P.C. is very specific and wide to secure the ends of justice or to prevent the abuse of the process of any Court or to make such orders as may be necessary to give effect to any order under this Code. No provision of this Code is deemed to limit or effect such inherent power of the High Court.
9. It has been held by the Apex Court in the cases of R.P. Kapur Vs. State of Punjab : AIR 1960 SC 866; State of Haryana and Ors. Vs. Bhajan Lal and Others : 1992 Supp (1) SCC 335; Trisuns Chemical Industry Vs. Rajesh Agarwal and Ors. : (1999) 8 SCC 686 3; M. Krishnan Vs. Vijay Singh & Anr. : (2001) 8 SCC 645; Joseph Salvaraj A. Vs. State of Gujarat and Ors. : (2011) 7 SCC 59; Arun Bhandari Vs. State of Uttar Pradesh and Ors. : (2013) 2 SCC 801; Anand Kumar Mohatta and Anr. Vs. State (NCT of Delhi), Department of Home and Anr. : (2019) 11 SCC 706 that exercise of inherent power of the High Court under Section 482 of the Code of Criminal Procedure is an exceptional one. Great care should be taken by the High Court before embarking to scrutinise the complaint/FIR/charge-sheet in deciding whether the rarest of the rare case is made out to scuttle the prosecution in its inception.
10. In the case of Gian Singh vs. State of Punjab, (2012) 10 SCC 303, Hon'ble Supreme Court has made the following observation in Paragraph 61 which is quoted herein below :-
"61. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or an FIR or a complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plentitude with no statutory limitation but it has to be exercised in accord with the guideline en-grafted in such power viz.: (i) to secure the ends of justice, or (ii) to prevent abuse of the process of any court."
11. In Criminal Appeal No. 675 of 2019 arising out of SLP (Crl.) No. 1151 of 2018, Mohd. Allauddin Khan v. State of Bihar and others, 2019 (6) SCC 107, the Apex Court has held that the High Court had no jurisdiction to appreciate the evidences of the proceedings under Section 482 Cr.P.C. because where there are contradictions or the inconsistencies in the statements of the witnesses, is essentially an issue relating to appreciation of evidences and the same can be gone into by the Judicial Magistrate during trial, when the entire evidence is adduced by the parties. The same view has also been reiterated in judgment dated 31.07.2019 passed by Apex Court in Criminal Appeal No.1082 of 2019, arising out of SLP (Crl.) No.10762 of 2018, Chilakamarthi Venkateswarlu and Another v. State of Andhra Pradesh and Another.
12. In the case of Priti Saraf & anr. Vs. State of NCT of Delhi & anr. Criminal Appeal No(s). 296 of 2021 (Arising out of SLP(Crl.) No(s). 6364 of 2019] (judgment dated March 10, 2021) : 2021 SCC Online SC 206 the Apex Court while considering the powers under Section 482 Cr.P.C. has held as follows:
"23. It being a settled principle of law that to exercise powers under Section 482 CrPC, the complaint in its entirely shall have to be examined on the basis of the allegation made in the complaint/ FIR/charge-sheet and the High Court at that stage was not under an obligation to go into the matter or examine its correctness. Whatever appears on the face of the complaint/FIR/charge-sheet shall be taken into consideration without any critical examination of the same. The offence ought to appear ex facie on the complaint/FIR/charge-sheet and other documentary evidence, if any, on record."
13. The scope and ambit of the inherent jurisdiction of the High Court under Section 482 CrPC has been examined in detail by Hon'ble Apex Court in State of Haryana and Others Vs. Bhajan Lal and Others, (1992 Suppl (1) SCC 335). The relevant para is mentioned hereunder:-
"102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
(1) Where the allegations made in the first information report or the complaint, even if they are 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.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.
(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bur engrafted in any of the provisions of the Code on the concerned Act (under which a criminal proceeding is instituted to the institution and continuance of the proceedings and or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due 10 private and personal grudge."
14. It has been further elucidated recently by Hon'ble Apex Court in Arnab Manoranjan Goswami Vs. State of Maharashtra and Others, 2020 SCC Online SC 964 where jurisdiction of the High Court under Article 226 of the Constitution of India and Section 482 CrPC has been analysed at great length.
15. Further, in the case of M/s Neeharika Infrastructure Pvt. Ltd. Vs. State of Maharashtra and others reported in AIR 2021 SC 1918, Full Bench of the Apex Court while considering the powers of quashing under Section 482 of the Criminal Procedure Code and/or Article 226 of the Constitution of India has illustrated the circumstances under which quashing of a criminal case can be done and/or interim order can be granted.
16. Therefore, the disputed defence of the accused cannot be considered at this stage. In absence of any of the grounds recognized by the Supreme Court which might justify the quashing of complaint or the impugned proceedings, the prayer for quashing the same is not sustainable in the eyes of law. I do not see any abuse of the court's process either. The summoning court has been vested with sufficient powers to discharge the accused even before the stage to frame the charges comes, if for reasons to be recorded it considers the charge to be groundless. Moreover, the applicants have got a right of discharge under Section 239 or 227/228 Cr.P.C., as the case may be, through a proper application for the said purpose and he is free to take all the submissions in the said discharge application before the Trial Court.
17. Having considered the rival submissions advance by learned counsel for the applicant and learned AGA and the material available on record, in the light of dictum of Hon'ble Apex Court as discussed above, no ground made out to consider the merits of the instant case. As such, prayer of quashing as made in instant application is hereby refused.
18. However, it is provided that in case applicants move an appropriate application for discharge along with a certified copy of this order before the concerned Court below, the same shall be considered and decided by the Court below as expeditiously as possible in accordance with law, without being prejudiced by the order passed by this Court.
19. If the concerned Court feels persuaded to have the view that accused ought not to have been summoned and charge is groundless it shall not abstain from discharging the accused only on the ground that the material available at the time of summoning was the same which is available on record at the time of hearing the discharge application. On the other hand, if the Court below holds the view that the accused has been rightly summoned and the material brought on record does not indicate the charges to be groundless it shall make an order to that effect and proceed further in the matter, in accordance with law and shall also be free to adopt such measures to procure the attendance of the accused as the law permits.
20. With the aforesaid observation, this application is disposed of.
Order Date :- 8.8.2023
Mini
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!