Citation : 2024 Latest Caselaw 16297 ALL
Judgement Date : 9 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:83938 Court No. - 91 Case :- APPLICATION U/S 482 No. - 30169 of 2023 Applicant :- Pravesh Saini Opposite Party :- State Of U.P. And Another Counsel for Applicant :- Ankur Singh Kushwaha,Shobhit Chauhan Counsel for Opposite Party :- G.A. Hon'ble Prashant Kumar,J.
1. Heard learned counsel for the applicant, Sri S.S. Chandraul, 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 02.12.2022, summoning order dated 28.03.2023 and the entire criminal proceedings of Case No.488 of 2023 (State vs. Pravesh Saini), under Sections 376, 377 IPC arising out of Case Crime No.1100 of 2021, under Sections 342, 376-D, 377, 392, 504, 506 IPC, Police Station-Baradari, District-Bareilly pending in the Court of A.C.J.M. Court no.1, Bareilly.
3. In the instant matter, O.P. no.2 lodged an FIR on 30.11.2021 against the applicant with an allegation that she got acquainted with the applicant on facebook account and under the garb of marriage she was asked to travel from New Delhi to Bangalore. When O.P. no.2 reached Bangalore, she was raped by the applicant and his friend from 26.09.2021 to 29.09.2021. They also forced her to unnatural sex.
4. Learned counsel for the applicant submits that after completion of investigation, charge sheet was submitted on 02.12.2022 and the court has passed summoning order on 28.03.2023. By means of instant application, the charge sheet, the summoning order as well as the entire proceedings of instant criminal case has been challenged. He submits that in fact father of the applicant had lodged FIR against O.P. no.2 wherein it has been alleged that O.P. no.2 was blackmailing the applicant to solemnize marriage with her otherwise, she will falsely implicated him in a false case of committing rape. O.P. no.2 and her mother in their statements have admitted that they were in talks with father of the applicant regarding money for settlement of the matter. He further submits that without considering the real facts of the case and material evidence has summoned the applicant, which is not sustainable and deserves to be set aside. He further submits that the applicant has never committed any offence as alleged against him. No offence against the applicant is disclosed and the court below has utterly failed to consider as 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 disputed questions of fact are involved in the matter which can only be adjudicated by the trial court at the time of adducing of evidence and cannot be gone into by this Court in the instant application under Section 482 Cr.P.C. 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 :- 9.5.2024
Manish Himwan
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!