Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammad Iqbal And Another vs State Of U.P. And Another
2024 Latest Caselaw 16212 ALL

Citation : 2024 Latest Caselaw 16212 ALL
Judgement Date : 8 May, 2024

Allahabad High Court

Mohammad Iqbal And Another vs State Of U.P. And Another on 8 May, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:83290
 
Court No. - 91
 

 
Case :- APPLICATION U/S 482 No. - 10136 of 2023
 

 
Applicant :- Mohammad Iqbal And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Pankaj Sharma,Prashant Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Prashant Kumar,J.
 

1. Heard Sri Pankaj Sharma, learned counsel for the applicant, Sri S.K. Chandraul, 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 applicant praying for quashing of the charge sheet no. 356 of 2022 dated 18.10.2022 and cognizance order dated 09.01.2023 as well as entire proceeding of Case No. 165 of 2023 (State Vs. Iqbal and another), arising out of case crime no. 435 of 2022, under Section 506 IPC and 3/4 Muslim Mahila Act, P.S. Didauli, District Amroha.

3. Learned counsel for the applicant submits that the opposite party no.2 has lodged an FIR on 09.10.2022, under Section 506 IPC and 3/4 Muslim Mahila Act, through application under Section 156(3) Cr.P.C. in respect of the incident dated 03.08.2022. After investigation charge sheet was filed on 18.10.2022 and the cognizance was taken vide order dated 09.01.2023.

4. By means of the instant application, the applicants have challenged the cognizance order as well as charge sheet filed against the applicants.

5. Counsel for the applicants submits that the applicant no.1 is the husband and the applicant no.2 is the father-in-law of the opposite party no.2. The applicants are innocent and they have never made any demand of dowry from the opposite party no.2 nor ever treated her with cruelty. The applicants have not committed any offence as alleged in the first information report.

4. Per contra, learned A.G.A. has vehemently opposed the application and contended that from bare reading of the contents of the FIR, prima facie case is made out against the applicants. The applicants have ample opportunity to prove their innocence before the trial court by adducing evidence.

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. 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 :- 8.5.2024

Prajapati

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter