Citation : 2024 Latest Caselaw 37457 ALL
Judgement Date : 14 November, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:179634 Court No. - 76 Case :- APPLICATION U/S 482 No. - 37152 of 2024 Applicant :- Raghunath And 4 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Naveen Bajpai Counsel for Opposite Party :- G.A. Hon'ble Dinesh Pathak,J.
1. Heard learned counsel for the applicants, learned A.G.A. for the State and perused the records on board.
2. The applicants have invoked the inherent jurisdiction of this Court under Section 482 Cr.P.C. for quashing the Sessions/Special Case No.910 of 2024 (State of U.P. v. Raghunath Singh and 4 others) as well as impugned charge-sheet no.127 of 2024 dated 01.08.2024, under Sections 323, 504, 147, 149, 308, 506 IPC and Sections 3(1)(s), 3(2)(va) & 3(1)(r) of Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 (Amendment Act, 2015) vis-a-vis the cognizance order dated 07.09.2024 passed by learned Additional Sessions/Special Judge, SC/ST (P.A.) Act, District- Etawah, arising out of Case Crime No.134 of 2024 dated 26.06.2024, under Sections 323, 504 IPC and Sections 3(1)(s) and 3(2)(va) of Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 (Amendment Act, 2015), P.S.- Jaswantnagar, District- Etawah, pending before the court of learned Additional Sessions/Special Judge, SC/ST (P.A.) Act, District- Etawah.
3. As per FIR version, on the date of occurrence of offence i.e. on 26.06.2024 at about 05.50 P.M., all the accused persons (applicants herein) have started abusing to the first informant relating to the old dispute. While he has raised objection, accused have thrashed him with sticks. One helper of the first informant, namely, Dinesh son of Chhakodi has been beaten up as well and accused have hurled caste related filthy language upon Dinesh.
4. Learned counsel for the applicants submits that false and malicious prosecution has been instituted against the present applicants. No such occurrence of offence took place on the date of incident as mentioned in the FIR. First informant is belongs to the General Category, therefore, no case is made out under the SC/ST Act. Name of the applicant no.5 was not mentioned in the FIR, however, at later stage, opposite party no.2 has developed the case and taken the name of the applicant no.5 in his statement under Section 161 CrPC. It is next submitted that minor injuries inflicted upon the first informant. Another victim namely Dinesh has not get himself medically examined. It is further submitted that the FIR has been lodged owing to political antipathy between the parties.
5. Learned AGA for the State has opposed the submissions as advanced by learned counsel for the applicants and contended that in view of the injury report and the statement of victim (Dinesh) under Section 161 CrPC, prima facie, the occurrence of offence as averred in the FIR cannot be denied. He further submits that learned counsel for the applicants is trying to raise a factual dispute in the present application which can more appropriately be redressed by the trial court. At this juncture, innocence of the present applicants cannot be examined. Lastly, it is submitted that neither there is any abuse of process of Court in filing the FIR nor there is a ground to pass an order to secure the ends of justice. As such, instant application may be dismissed being misconceived and devoid of merits.
6. Having considered the rival submissions advanced by learned counsel for the applicants as well as the learned AGA and perusal of record, prima facie, complicity of the present applicants in the commission of crime cannot be ruled out. Precisely, in the light of the fact that the injury report of the first informant indicates that he has sustained grievous injuries. The details of the injury, as mentioned in the medical report, is quoted herein below :-
"DETAILS OF INJURIES
GC- Fair, oriented with TPP. No vomiting
1. L.W. 0.5 cm x 1 cm on Lt side head .7 cm above the ear. clotted fresh Blood.
U/O Adv. X-ray..
2. Contusion 2 cm x 2 cm on Lt forearm post. aspect mild Red.
3. Abrasion 0.5 cm X 0.5 cm on Rt forearm post. aspect red 13 cm distance from wrist
LTI of Shashi Kant
Attested Sd/Illegible
26.6.24
Dr. SUSHIL YADAV
Consultant (M.B.B.S)
C.H.C. Jaswant Nagar, Etawah
MCI No.53790
S.N. 12764
Nature of injuries- Injury No.1 U/O Adv X-ray
Injuries no.2 & 3 simple
Weapon/Object used - Hard and blunt
Refer for any test or further specialist opinion- Afresh
26.06.2024 07.00 PM"
7. Apart from that, after going through the X-ray report, doctor has opined that injury is grievous in nature. Relevant part of the report is quoted herein below :-
"X-ray head - AP/Lat. Crush Fracture of parietal Bone of Skull seen.
So injury no.1 is grievous in nature."
8. So far as the illegal enforcement of the SC/ST Act is concerned, statement of Dinesh (victim) evince that the accused have hurled caste related filthy language upon him and he has been thrashed by them. He has also authenticated the injuries inflicted on the opposite party no.2 owing to being pounded by the accused. In my considered opinion, for initiating the criminal proceedings under the SC/ST Act, there is no condition precedent that the informant should belong to the said community. The victim who is a helper of the first informant is belongs to the SC/ST community and he has been abused and thrashed by the present applicants, therefore, relevant sections of SC/ST Act has rightly been levelled against the present applicants. On the face of record, prima facie, it cannot be said that false and malicious prosecution has been instituted against the present applicants. Innocence of the applicants, as is being tried to put forward by learned counsel for the applicants, is a matter of examination which can be adjudicated upon by the trial court more appropriately after appraising the evidence on record. At this juncture, this Court is not expected to conduct a mini trial to examine the innocence of the present applicant. I neither found any abuse of the process of law to the proceeding which has been challenged before this Court nor any justifiable ground to pass any order for the purposes of securing the ends of justice, therefore, there is no justification to exercise inherent power of this Court under Section 482 Cr.P.C.
9. Record reveals that learned counsel for the applicants has raised disputed question of fact qua involvement of present applicants in the incident in question.
10. In exercise of inherent power under Section 482 Cr.P.C., this Court is not expected to analyze the factual evidence which is to be placed before the trial court. The power conferred under Section 482 Cr.P.C. is very specific and wide to secure the ends of justice or to prevent the abuse of the process of any Court or to make such orders as may be necessary to give effect to any order under this Code. No provision of this Code is deemed to limit or effect such inherent power of the High Court.
11. It has been held by the Apex Court in the cases of R.P. Kapur Vs. State of Punjab : AIR 1960 SC 866; State of Haryana and Ors. Vs. Bhajan Lal and Others : 1992 Supp (1) SCC 335; Trisuns Chemical Industry Vs. Rajesh Agarwal and Ors. : (1999) 8 SCC 686 3; M. Krishnan Vs. Vijay Singh & Anr. : (2001) 8 SCC 645; Joseph Salvaraj A. Vs. State of Gujarat and Ors. : (2011) 7 SCC 59; Arun Bhandari Vs. State of Uttar Pradesh and Ors. : (2013) 2 SCC 801; Anand Kumar Mohatta and Anr. Vs. State (NCT of Delhi), Department of Home and Anr. : (2019) 11 SCC 706 that exercise of inherent power of the High Court under Section 482 of the Code of Criminal Procedure is an exceptional one. Great care should be taken by the High Court before embarking to scrutinise the complaint/FIR/charge-sheet in deciding whether the rarest of the rare case is made out to scuttle the prosecution in its inception.
12. In the case of Gian Singh vs. State of Punjab, (2012) 10 SCC 303, Hon'ble Supreme Court has made the following observation in Paragraph 61 which is quoted herein below :-
"61. The position that emerges from the above discussion can be summarised thus: the power of the High Court in quashing a criminal proceeding or an FIR or a complaint in exercise of its inherent jurisdiction is distinct and different from the power given to a criminal court for compounding the offences under Section 320 of the Code. Inherent power is of wide plentitude with no statutory limitation but it has to be exercised in accord with the guideline en-grafted in such power viz.: (i) to secure the ends of justice, or (ii) to prevent abuse of the process of any court."
13. In Criminal Appeal No. 675 of 2019 arising out of SLP (Crl.) No. 1151 of 2018, Mohd. Allauddin Khan v. State of Bihar and others, 2019 (6) SCC 107, the Apex Court has held that the High Court had no jurisdiction to appreciate the evidences of the proceedings under Section 482 Cr.P.C. because where there are contradictions or the inconsistencies in the statements of the witnesses, is essentially an issue relating to appreciation of evidences and the same can be gone into by the Judicial Magistrate during trial, when the entire evidence is adduced by the parties. The same view has also been reiterated in judgment dated 31.07.2019 passed by Apex Court in Criminal Appeal No.1082 of 2019, arising out of SLP (Crl.) No.10762 of 2018, Chilakamarthi Venkateswarlu and Another v. State of Andhra Pradesh and Another.
14. In the case of Priti Saraf & anr. Vs. State of NCT of Delhi & anr. Criminal Appeal No(s). 296 of 2021 (Arising out of SLP(Crl.) No(s). 6364 of 2019] (judgment dated March 10, 2021) : 2021 SCC Online SC 206 the Apex Court while considering the powers under Section 482 Cr.P.C. has held as follows :-
"23. It being a settled principle of law that to exercise powers under Section 482 CrPC, the complaint in its entirely shall have to be examined on the basis of the allegation made in the complaint/ FIR/charge-sheet and the High Court at that stage was not under an obligation to go into the matter or examine its correctness. Whatever appears on the face of the complaint/FIR/charge-sheet shall be taken into consideration without any critical examination of the same. The offence ought to appear ex facie on the complaint/FIR/charge-sheet and other documentary evidence, if any, on record."
15. The scope and ambit of the inherent jurisdiction of the High Court under Section 482 CrPC has been examined in detail by Hon'ble Apex Court in State of Haryana and Others Vs. Bhajan Lal and Others, (1992 Suppl (1) SCC 335). The relevant para is mentioned hereunder :-
"102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
(1) 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.
(2) 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.
(3) 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.
(4) 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.
(5) 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.
(6) Where there is an express legal bur engrafted in any of the provisions of the Code on the concerned Act (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 concerned Act, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide 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 10 private and personal grudge."
16. It has been further elucidated recently by Hon'ble Apex Court in Arnab Manoranjan Goswami Vs. State of Maharashtra and Others, 2020 SCC Online SC 964 where jurisdiction of the High Court under Article 226 of the Constitution of India and Section 482 CrPC has been analysed at great length.
17. Further, in the case of M/s Neeharika Infrastructure Pvt. Ltd. Vs. State of Maharashtra and others reported in AIR 2021 SC 1918, Full Bench of the Apex Court while considering the powers of quashing under Section 482 of the Criminal Procedure Code and/or Article 226 of the Constitution of India has illustrated the circumstances under which quashing of a criminal case can be done and/or interim order can be granted.
18. Therefore, the disputed defence of the accused cannot be considered at this stage. In absence of any of the grounds recognized by the Supreme Court which might justify the quashing of complaint or the impugned proceedings, the prayer for quashing the same is not sustainable in the eyes of law. I do not see any abuse of the court's process either.
19. As such, instant application under Section 482 CrPC being devoid of merits and misconceived, is dismissed with no order as to costs.
Order Date :- 14.11.2024/ Rama Kant
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!