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

Vajid Ali And Others vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 2285 ALL

Citation : 2023 Latest Caselaw 2285 ALL
Judgement Date : 23 January, 2023

Allahabad High Court
Vajid Ali And Others vs State Of U.P. Thru. Prin. Secy. ... on 23 January, 2023
Bench: Suresh Kumar Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Court No. - 14
 

 
Case :- APPLICATION U/S 482 No. - 607 of 2023
 

 
Applicant :- Vajid Ali And Others
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko. And Another
 
Counsel for Applicant :- Arvind Pratap Singh
 
Counsel for Opposite Party - G.A.
 

 
Hon'ble Suresh Kumar Gupta,J.

1. Heard learned counsel for the applicant, learned A.G.A. and perused the record.

2. In view of order proposed to be passed, issuance of notice to opposite party no.2 is dispensed with.

3. The present application under Section 482 Cr.P.C. has been filed with the prayer to quash the impugned summoning order dated 17.10.2022 passed by the learned Civil Judge (J.D.)/F.T.C. Bahraich in Complaint Case No. 3850 of 2021 (Smt. Rubeena Vs. Alam Husain & others) whereby summoned the applicants under Sections 498-A, 323, 504, 506 I.P.C. and 3/4 of the Dowry Prohibition Act as well as also impugned entire proceedings of Complaint Case No. 3850 of 2021, under Sections 498-A, 323, 504, 506 I.P.C. and 3/4 of the Dowry Prohibition Act pursuant thereof, Police Station- Payagpur District- Bahraich.

4. Learned counsel for the applicants submitted that complaint was filed by the opposite party no. 2 on 18.11.2021. The statement of the complainant was recorded under Section 200 Cr.P.C. The statement of the witness P.W.-1- Manjoor Hussain was recorded on 6.9.2022 and the statement of the witness P.W.-2- Rubeena Banu was recorded on 20.8.2022 under Section 202 Cr.P.C. On the basis of the statement recorded under Sections 200 and 202 Cr.P.C. of the complainant and witnesses, the trial court summoned the applicants and husband of the opposite party no. 2. Thus, the summoning order was challenged on the part of the applicants in which Alam (husband of the opposite party no. 2), the applicant no. 1 is father-in-law, applicant no. 2 is mother-in-law and applicant no. 3 is married nanad of the opposite party no. 2 were summoned.

5. Learned counsel for the applicants submitted that on the perusal of the summoning order it appears that no date and time of the alleged incident is mentioned in the summoning order. He further submitted that in the impugned summoning order apart from the applicants, there were allegations for torture and demand of dowry against Ruksana, Noor Alam and Ibrar but the learned trial court only summoned Alam, Vajid Ali, Smt. Asma Bano and Smt. Gulshan only. Thus, no reason has been given in the impugned order as to why Ruksana, Noor Alam and Ibrar were not summoned in the present case. It is also appeared on the perusal of the impugned order that no reason has been given in the summoning order also as to why married nanad Smt. Gulshan was summoned. Thus, the impugned order is cryptic and without appreciating evidence available on record.

6. Learned A.G.A. opposed prayer made by the learned counsel for the applicants and submitted that it is the discretionary power of the trial court to passed the summoning order.

7. I have learned counsel for the parties and perused the record. On the perusal of the statement of the opposite party no. 2 recorded under Section 200 Cr.P.C. and statement of the P.W.-1 and and P.W.-2 recorded under Section 202 Cr.P.C. it indicates that there is no mention of date and time in the impugned summoning order and learned trial court summoned the applicants in a routine manner without applying judicial mind. The impugned summoning order dated 17.10.2022 is quoted below:-

"न्यायालय सिविल जज (अ०ख०)/एफ.टी.सी. (महिला के विरुद्ध कारति अपराधों से					 सम्बन्धित बाद), बहराइच।		JO Code-UP3585.
 

 
					मु०न०-3850/21 
 

 
श्रीमती रूबीना बानो ------------------------बनाम-----------------------------------आलम हुसैन आदि।
 

 
					थाना-पयागपुर जनपद बहराइच|
 

 
दिनांक-17-10-2022
 

 

 
	पत्रावली पेश हुयी। परिवादिनी मय विद्वान अधिवक्ता उपस्थिता| तलबी के बिंदु पर विद्वान अधिवक्ता को पूर्व में सुना जा चुका है। पत्रावली आज पास्ते आदेशार्थ नियत है। 
 

 

पत्रावली का सम्यक अवलोकन किया। परिवादिनी का कथन है कि मेरा विवाह वपक्षी स० १ के साथ हुई। शादी में विदा होकर ससुराल गयी। फिर वापस मायके आयी फिर ५ दिन बाद मायके से ससुराल गयी। मुझे आलम, वाजिद अली, श्रीमती आसमा बानो, गुलशन, रुखसाना, नूर आलम व इबरार मेरे साथ दहेज को लेकर मार-पीट करते थे। दहेज में दो लाख रुपये व एक कार मांगते थे। सभी लोग गाली -गलौज करते थे, जान से मारने की धमकी देते थे। फिर मेरी माँ हमको अपने साथ ले गयीं। फिर मेरे मायके आकर इन सभी विपक्षीगणों ने मेरे व मेरे परिवार के साथ मार-पीट की फिर दो लाख रुपये व कार की मांग करते हैं। घर में मेरे जबरदस्ती घुसे थे।

परिवादी ने धारा २०० दं०प्र०सं० के तहत स्वयं का बयान तथा धारा 202 के तहत पीडब्लू० १ मंजूर हुसैन व पी० डब्लू०-२ हसीना का बयान अंकित कराया है।

परिवाद कथनाक, परिवादी एवं साक्षीगण के बयान के आधार पर परिवादिनी ने अपने धारा २०० दं०प्र०सं० के बयान के अनुसार तथा उपरोक समस्त तथ्यों एवं परिस्थितियों को दृष्टिगत रखते हुए प्रथम दृष्टया मामला विपक्षीगण 1 ता 4 के विरुद्ध धारा 498ए, 323, 504, 506 भा०द०सं० व 3/4 डी०पी०एक्ट के अंतर्गत बनता प्रतीत होता है। अतः उपरोक्त मुल्जिमान को धारा उपरोक्त में विचारण हेतु आहूत किये जाने योग्य है।

आदेश

मुल्जिमान आलम, वाजिद अली, श्रीमती आसमा बानो व श्रीमती गुलशन के विरुद्ध धारा 498ए, 323, 504, 506 भा०द०सं० व 3/4 डी०पी०एक्ट में विचारण हेतु जरिये सम्मन तलब जाता है। धारा २०४ (२) (३) दं०प्र०सं० का अनुपालन करने पर सम्मन जारी हो| पत्रावली वास्ते हाजिरी दिनांक 18-11-2022 को पेश हो।

(शिवांगनी सोनकर)

सिविल जज (अ०खं०) / एफ.टी.सी

(महिला के विरुद्ध कारति अपराधों से संबंधित बाद), बहराइच।"

8. 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. "

9. In the case in hand, learned Magistrate has not conducted any inquiry so as to satisfy himself that the allegations in the complaint constitute an offence and when considered alongwith the statements recorded and the result of such inquiry. There is ground for proceedings against the petitioners under Section 204 CrPC. There is nothing on record to show that the learned Magistrate has applied his mind to arrive at a prima facie conclusion. It must be recalled that summoning of accused to appear the criminal court is a serious matter affecting the dignity self-respect and image in the society. A process of criminal court cannot be made a weapon of harassment. Learned Magistrate has passed a very cryptic order simply by saying that the statement of complainant as well as witnesses recorded under Sections 200 and 202 CrPC are perused and accused are summoned. On the perusal of the impugned summoning order it appears that there is no mention of any reason or any ground as to why married nanad- Gulshan has been summoned along with husband,mother-in-law and father-in-law of the opposite party no.2. There is also no reason mentioned in the summoning order as to why Ruksana, Noor Alam and Ibrar has not been summoned. Thus, the learned Magistrate summoned Gulshan in sheer imagination and left the other accused as mentioned in the statement recorded under Section 200 and 202 Cr.P.C. Thus, the impugned summoning order has been passed in a mechanical manner without applying its judicial mind.

10. Learned Magistrate recorded the statement of the complainant under Section 200 Cr.P.C. in her handwriting but she failed to conduct the enquiry regarding date of incident, manner of incident and place of incident. Learned Magistrate be careful in future while recording the statement of the complainant under Sections 200 Cr.P.C.

11. In view of the above facts and circumstances, the impugned summoning order is liable to be quashed. The impugned summoning order 17.10.2022 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.

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

Order Date :- 23.1.2023

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