Citation : 2024 Latest Caselaw 15209 ALL
Judgement Date : 2 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:80328 Court No. - 91 Case :- APPLICATION U/S 482 No. - 14383 of 2024 Applicant :- Pramod Alias Bantu Opposite Party :- State of U.P. and Another Counsel for Applicant :- Ray Sahab Yadav,Uttam Kumar Counsel for Opposite Party :- G.A. Hon'ble Prashant Kumar,J.
1. Heard Sri Uttam Kumar, learned counsel for the applicant, Sri S.D. Pandey, learned A.G.A. 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 applicant praying for quashing charge sheet dated 27.12.2022, cognizance order dated 10.02.2023 of Case No.197 of 2023 (State vs. Sanjay and others), arising out of Case Crime No.177 of 2021, under Section 2/3 U.P. Gangster Act, Police Station-Makkhanpur, District-Firozabad.
3. Learned counsel for the applicant submits that an FIR was lodged on 01.05.2019 under Section 392 IPC. After investigation charge-sheet was submitted and Section 411 IPC was also added and treating it as base case an FIR under Section 2/3 of U.P. Gangsters and Anti-Social Activities (Prevention) Act, 1986 was lodged. After detailed investigation, charge-sheet was filed on 27.12.2022 and summons were issued on 10.02.2023, which are under challenge in this application. He submits that charge sheet was filed after delay of two years. He submits that the gang chart prepared in the instant matter is against the provisions of Rules 5(3)(a) of the U.P. Gangster and Anti-Social Activities (Prevention) Rues, 2021 (hereinafter referred to as 'Rules, 2021'). Rules 5(3)(a) is being quoted below for ready reference:
"5(3)(a). The gang-chart will not be approved summarily but after due discussion in a joint meeting of the Commissioner of Police/District Magistrate/Senior Superintendent of Police/Superintendent of Police."
4. He further submits that the I.O. has submitted charge-sheet against the applicant without fair investigation. The applicant has no other criminal history. The applicant has been falsely implicated in the present case. The applicant is neither running gang nor he is member of any gang. Police has wrongly imposed Gangsters Act against the applicant. Further submission is that no offence against the applicant is disclosed and the court below has utterly failed to consider that no prima facie case is made out against the applicant. He also pointed out certain documents in support of his contention.
5. Per contra, learned A.G.A. vehemently opposes the application and contends that the applicant is involved in anti social activities and making financial gains out of it. It is further submitted that the Court below has rightly summoned the applicant and no interference is required by this Court in the impugned order as well as the on going proceedings.
6. 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. 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.
7. 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."
8. 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.
9. 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. It is only after the evidence and trial, it can be seen as to whether the offence, as alleged, has been committed or not.
10. Hence, the instant application filed under Section 482 Cr.P.C. cannot be entertained and is, accordingly, dismissed.
Order Date :- 2.5.2024
Bhanu
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!