Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Laxminarayan Kesar vs State Of Chhattisgarh
2026 Latest Caselaw 1400 Chatt

Citation : 2026 Latest Caselaw 1400 Chatt
Judgement Date : 8 April, 2026

[Cites 16, Cited by 0]

Chattisgarh High Court

Laxminarayan Kesar vs State Of Chhattisgarh on 8 April, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                            1




                                                                        2026:CGHC:16071
                                                                                      NAFR
                                HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                 CRMP No. 923 of 2026

                      1 - Laxminarayan Kesar S/o Sukhru Kesar Aged About 59 Years
                      Resident Of Awaspara, Nagoi, Police Station Sarkanda, Tahsil And
                      District Bilaspur (C.G.)
                                                                                  ... Petitioner
                                                        versus
                      1 - State of Chhattisgarh Through Station House Officer, Police Station
                      Sarkanda, District Bilaspur (C.G.)


                      2 - Shashibhushan Pandey S/o Radheshyam Pandey Aged About 47
                      Years Resident of Jorapara, New Sarkanda, Police Station Sarkanda,
                      Tahsil And District Bilaspur (C.G.)

Digitally signed by
                                                                               ... Respondents

MOHAMMED AADIL KHAN

(Cause-title taken from Case Information System) Date: 2026.04.13 11:57:42 +0530

For Petitioner : Mr. Ramsajiwan, Advocate.

For State : Mr. Shailendra Sharma, Panel Lawyer. For Respondent No.2 : Mr. S.B. Pandey, Advocate.

Hon'ble Shri Ramesh Sinha, Chief Justice Hon'ble Shri Ravindra Kumar Agrawal, Judge

Order on Board Per Ramesh Sinha, Chief Justice 08-04-2026

1. The present petition under Section 528 of BNSS, 2023 filed by the

petitioner for quashing of the FIR of Crime No.752/2021 registered at

Police Station Sarkanda, District Bilaspur for the offence under Section

294, 323 and 506 of the IPC and prayed for the following relief(s):-

"It is, therefore, prayed that this Hon'ble Court may kindly

be pleased to quash the impugned FIR dated 29-06-2021

bearing Crime No.752/2021 registered at Police Station

Sarkanda, District Bilaspur (C.G.), impugned final report

No.598/2021 dated 30-07-2021, impugned cognizance

order dated 04-08-2021, impugned charge framed against

the petitioner vide order dated 05-10-2021 and also quash

the impugned criminal proceeding bearing Criminal Case

No.2502/2021 pending before the Chief Judicial Magistrate

Bilaspur (C.G.), in the interest of justice."

2. The facts of the case are that on 29-06-2021 when the

complainant/respondent No.2 was in his house the present

petitioner/accused came to his house and started abusing with filthy

language and when respondent No.2/complainant came out from his

house and tried to pacify him he assaulted the complainant by hands

and fists by which he received injuries. The incident was witnesses by

Vishvakant Nirmalkar, Manoj Kumar Sharma and others. On the report

lodged by the complainant the FIR has been registered and after

investigation charge sheet was filed before the learned Chief Judicial

Magistrate, Bilaspur for the offence under Section 294, 452, 323 and

506 of the IPC.

3. Learned counsel for the petitioner would submit that the petitioner

is being prosecuted for the alleged offence on false complaint made by

the complainant. There was no such incident occurred on the alleged

day. It is only when the petitioner had gone to the house of the

complainant, who is Advocate, for taking assistance for releasing of his

son from the jail, he raised quarrel on the issue of settlement of fees

and then the came back to his house, but only on apprehension that the

petitioner might have committed any offence with him, he lodged the

report against him. There is no ingredients of the alleged offence which

prima facie constitute offence. He would also submit that on 11-06-2022

respondent No.2/complainant committed marpeet with the petitioner by

which his one tooth was broken and on his report the FIR of Crime

No.672/2022 for the offence under Section 294, 506, 325 of the IPC has

been registered against respondent No.2. He has not committed any

offence as alleged by the complainant and the FIR as well as the charge

sheet and also the order framing charge dated 05-10-2021 may be

quashed against the petitioner.

4. On the other hand, learned counsel appearing for respondent-

State would submit that on the report made by the complainant the FIR

has been registered and after investigation charge sheet has been filed.

5. Learned counsel appearing for respondent No.2/complainant

would submit that for the alleged act committed by the petitioner he

lodged the report and after due investigation charge sheet was filed

against him before the learned trial Court. In the MLC report injuries

have been found on the body of the complainant and the incident was

witnesses by Vishwakant Nirmalkar and Manoj Kumar Sharma.

Therefore, there is no merits in the petition and the same is liable to be

dismissed.

6. We have heard learned counsel for the parties and perused the

documents annexed with the petition.

7. At this juncture it would be apposite to refer the settled legal

principles governing the exercise of inherent jurisdiction of this Court.

The Hon'ble Supreme Court in the matter of State of Haryana and

others v. Bhajan Lal and others, 1992 Supp (1) SCC 335 laid down

the categories of cases where criminal proceedings are liable to be

quashed including the cases where allegations do not prima facie

constitute any offence or inherently improbable and it has been

observed by the Hon'ble Supreme Court in para 102 and 103 that -

"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 bar engrafted in any of the provisions of the Code or the concerned Act (under which criminal proceeding is a 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 to private and personal grudge.

103. We also give a note of caution to the effect that the power of quashing a criminal proceeding should be exercised very sparingly and with circumspection and that too in the rarest of rare cases; that the court will not be justified in embarking upon an enquiry as to the reliability or genuineness or otherwise of the allegations made in the FIR or the complaint and that the extraordinary or inherent powers do not confer an arbitrary jurisdiction on the court to act according to its whim or caprice."

8. In the case of Anand Kumar Mohatta and Another Vs. State

(NCT of Delhi), Department of Home and Another, (2019) 11 SCC

706 the Hon'ble Supreme Court has held in para 14 to 16 of its

judgment that:-

"14. First, we would like to deal with the submission of the learned Senior

Counsel for Respondent 2 that once the charge-sheet is filed, petition for

quashing of FIR is untenable. We do not see any merit in this submission,

keeping in mind the position of this Court in Joseph Salvaraj A. v. State of

Gujarat [(2011) 7 SCC 59 : (2011) 3 SCC (Cri) 23]. In Joseph Salvaraj A.

[(2011) 7 SCC 59 : (2011) 3 SCC (Cri) 23], this Court while deciding the

question whether the High Court could entertain the Section 482 petition for

quashing of FIR, when the charge-sheet was filed by the police during the

pendency of the Section 482 petition, observed : (SCC p. 63, para 16)

"16. Thus, from the general conspectus of the various sections

under which the appellant is being charged and is to be prosecuted

would show that the same are not made out even prima facie from the

complainant's FIR. Even if the charge-sheet had been filed, the learned

Single Judge [Joesph Saivaraj A. v. State of Gujarat, 2007 SCC OnLine

Guj 365] could have still examined whether the offences alleged to have

been committed by the appellant were prima facie made out from the

complainant's FIR, charge- sheet, documents, etc. or not."

15. Even otherwise it must be remembered that the provision invoked by the

accused before the High Court is Section 482 CrPC and that this Court is

hearing an appeal from an order under Section 482 CrPC. Section 482 CrPC

reads as follows:-

"482. Saving of inherent powers of the High Court .--Nothing in

this Code shall be deemed to limit or affect the inherent powers of the

High Court to make such orders as may be necessary to give effect to

any order under this Code, or to prevent abuse of the process of any

Court or otherwise to secure the ends of justice."

16. There is nothing in the words of this section which restricts the exercise of

the power of the Court to prevent the abuse of process of court or miscarriage

of justice only to the stage of the FIR. It is settled principle of law that the High

Court can exercise jurisdiction under Section 482 CrPC even when the

discharge application is pending with the trial court [G. Sagar Suri v. State of

U.P., (2000) 2 SCC 636, para 7 : 2000 SCC (Cri) 513. Umesh Kumar v. State

of A.P., (2013) 10 SCC 591, para 20 : (2014) 1 SCC (Cri) 338 : (2014) 2 SCC

(L&S) 237] . Indeed, it would be a travesty to hold that proceedings initiated

against a person can be interfered with at the stage of FIR but not if it has

advanced and the allegations have materialised into a charge-sheet. On the

contrary it could be said that the abuse of process caused by FIR stands

aggravated if the FIR has taken the form of a charge-sheet after investigation.

The power is undoubtedly conferred to prevent abuse of process of power of

any court."

9. From perusal of the documents annexed with the petition, it

transpires that the complainant has lodged a report against the

petitioner with respect to the incident that occurred on 29-06-2021 for

which the offence of Section 294, 323 and 506 of the IPC was

registered in Crime No.752/2021 and charge sheet was filed against the

petitioner. As per the submission made by learned counsel for the

petitioner, he also has lodged FIR No.672/2022 for the offence under

Section 294, 506, 325 of the IPC which has been registered against

respondent No.2 with respect to the incident of marpeet committed by

the complainant with him on 11-06-2022 in which his one tooth was

broken.

10. From the consideration of the material placed in the petition by the

parties concerned and also in view of the strained relation between the

petitioner and the complainant and there are report against each other,

it would deem appropriate to invoke the jurisdiction under Section 482

of the Cr.P.C. to quash the FIR as well as the criminal proceedings

against the petitioner.

11. In view of the foregoing facts and submissions, this Court finds

that the dispute between the parties appears to be personal in nature

arising out of a disagreement over fees etc. and the same has been

given a criminal colour. There are material inconsistencies in the

prosecution story, and the possibility of false implication cannot be ruled

out, particularly in light of the admitted subsequent incident wherein a

counter FIR has been registered against the complainant. The

continuation of criminal proceedings in such circumstances would

amount to an abuse of the process of law. It is well settled that where

the uncontroverted allegations do not disclose the commission of any

offence, or where the proceedings are manifestly attended with mala

fide intention, the Court may exercise its inherent powers to secure the

ends of justice.

12. Accordingly, the petition deserves to be and is hereby allowed.

The impugned FIR No.752/2021, Charge Sheet/Final Report

No.598/2021 dated 30-07-2021, order dated 04-08-2021 of taking

cognizance, the order framing charges dated 05-10-2021 and criminal

proceeding of Criminal Case No.2502/2021 pending before the learned

Chief Judicial Magistrate, Bilaspur (C.G.) against the petitioner are

hereby quashed.

                          Sd/-                               Sd/-
              (Ravindra Kumar Agrawal)                (Ramesh Sinha)
                          Judge                           Chief Justice

Aadil
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter