Citation : 2025 Latest Caselaw 828 ALL
Judgement Date : 12 May, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:76462 Court No. - 87 Case :- APPLICATION U/S 482 No. - 28578 of 2024 Applicant :- Sanjay Jaiswal Opposite Party :- State of U.P. and Another Counsel for Applicant :- Rajendra Singh Counsel for Opposite Party :- G.A. Hon'ble Prashant Kumar,J.
1. Heard Sri Rajendra Singh, learned counsel for the applicant, Sri N.K. Upadhyay, 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 with a prayer to quash summoning order dated 20.05.2024 as well as the entire proceedings of Complaint Case No.481 of 2020 u/s 279, 337 IPC, P.S.Ali Nagar, District-Chandauli pending in the Court of Judicial Magistrate, Chandauli.
3. O.P. no.2 has moved an application u/s 156(3) Cr.P.C. on 10.08.2020 wherein it has been alleged that on 21.05.2020 O.P. no.2, who is a labour, has purchased some cucumber and got it loaded on the pick up vehicle of the applicant and while O.P. no.2 and others were on the way to the mandi, they were hit by the same vehicle due to rash and negligent driving by its driver, as a result O.P. no.2 and others have sustained severe injuries. O.P. no.2 was admitted to Trauma Centre, Varanasi from 21.05.2020 to 09.06.2020. Thereafter, O.P. no.2 tried to register FIR but when no action was taken, he has no option to move the application u/s 156(3) Cr.P.C. which has been treated as complaint. After adducing evidence and conducting preliminary enquiry in the complaint, summoning order has been passed on 20.05.2024, which has been assailed by means of the instant application.
4. Learned counsel for the applicant submits that the applicant is owner of the vehicle and as such no case u/s 279, 337 IPC is made out against the applicant. He submitted that the court below has arrived at wrong conclusion that prima facie case is made out against the applicant in most arbitrary manner. He further submitted that the police report outrightly belies the complaint version but the court below has utterly failed to consider this fact.
5. Per contra, learned A.G.A. vehemently opposed the application and contended 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. There is a mention of the injury but inspite of taking time earlier, the same has not been placed on record. During the course of argument, the counsel for the applicant agreed about the injuries. This fact further corroborates the complaint.
7. 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 applicants. 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.
8. 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."
9. 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.
10. 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.
11. Hence, the instant application filed under Section 482 Cr.P.C. cannot be entertained and is, accordingly, dismissed.
Order Date :- 12.5.2025
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!