Citation : 2024 Latest Caselaw 2797 ALL
Judgement Date : 1 February, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:17585 Court No. - 92 Case :- APPLICATION U/S 482 No. - 2343 of 2024 Applicant :- Shailendra Kumar Mishra And Another Opposite Party :- State Of Up 2 Others Counsel for Applicant :- Ganesh Shanker Srivastava Counsel for Opposite Party :- G.A. Hon'ble Prashant Kumar,J.
1. Heard Sri G.S. Srivastava learned counsel for the applicants, Sri A.K. Rai, learned Additional Government Advocate for the State-O.P. no.1 and perused the record.
2. The present application under Section 482 Cr.P.C. has been filed by the applicants praying for quashing charge-sheet dated 12-08-2023 as well as summoning order dated 11-10-2023 and entire proceedings of Criminal Case No. 51260 of 2023 arising out of case crime no. 0337, under Sections 352, 353, 427, 332 IPC and Section 3 of the Prevention of Damage to Public Property Act, 1984, P.S. Cantt. district Gorakhpur.
3. Learned counsel for the applicants submits that in the instant case the opposite party no.3 lodged an F.I.R. on 26-04-2023 under Sections 352, 353, 427, 332 IPC and Section 3 of the Prevention of Damage to Public Property Act, 1984 in which it was alleged that the applicant no.1 tried to grab the public toilet made in Punjabi Colony, Gorakhpur. On the protest of the local residents and application was moved before the Commissioner Gorakhpur. The F.I.R. was challenged in Criminal Misc. Writ Petition No. 7533 of 2023 and this Court vide order dated 24-05-2023 disposed of the petition in the light of judgment of Apex Court in the case of Arnesh Kumar Vs. State of Bihar. It is further submitted that after investigation charge-sheet has been filed and summons have been issued, which have been challenged in the instant application.
4. Per contra, learned A.G.A. Sri A.K.Rai submits that the Court below has rightly summoned the applicant as the applicant had broken the public property and also beaten up the government employee, therefore, no interference is required by this Court in the impugned order as well as the on going proceedings.
5. From the perusal of 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(s). All the submissions made at the bar relates to the disputed question of fact, which cannot be adjudicated upon by this Court under Section 482 Cr.P.C. At this stage only prima facie case is to be seen in the light of the law laid down by Supreme Court.
6. Hon'ble Supreme Court in the matter of State of Haryana Vs. Bhajan Lal 1992 Supp (1) SCC 335 has laid down the guidelines under which circumstances the Court should, in its inherent power, entertain an application under Section 482 Cr.P.C. The guidelines are as follows:-
"(i) 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.
(ii) 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.
(iii) 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.
(iv) 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.
(v) 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.
(vi) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (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 Act concerned, providing efficacious redress for the grievance of the aggrieved party.
(vii) Where a criminal proceeding is manifestly attended with mala fides 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 to private and personal grudge."
7. Further, the Hon'ble Supreme Court in the cases of M/s Neeharika Infrastructure Pvt. Ltd. vs. State of Maharashtra, AIR 2021 SC 1918, R.P. Kapur Vs. State of Punjab, A.I.R. 1960 S.C. 866, 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 has held that only those cases in which no prima facie case is made out can be considered in an application under Section 482 Cr.P.C.
8. The instant application does not fall under the guidelines laid down by the Hon'ble Supreme Court in the judgments mentioned above, and followed in a number of matters. Moreover, the facts as alleged cannot be said that, prima facie, no offence is made out against the applicant(s). It is only after the evidence and trial, it can be seen as to whether the offence, as alleged, has been committed or not.
9. Hence, the instant application filed under Section 482 Cr.P.C. cannot be entertained and is, accordingly, dismissed.
Order Date :- 1.2.2024
pks
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!