Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devender Shukla vs The State
2022 Latest Caselaw 3101 Del

Citation : 2022 Latest Caselaw 3101 Del
Judgement Date : 24 November, 2022

Delhi High Court
Devender Shukla vs The State on 24 November, 2022
                                                Neutral Citation No. 2022/DHC/005100




                          $~
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                                Reserved on: 22.11.2022
                                                                        Pronounced on: 24.11.2022
                          +      CRL. M.C. 2096/2020
                                 DEVENDER SHUKLA                                         .... Petitioner
                                                        Through:     Mr.Surya Nath Pandey,
                                                                     Advocate
                                                        versus
                                 STATE OF NCT & ORS.                                   .... Respondents
                                                        Through:     Mr. Naresh Kumar Chahar, APP
                                                                     for the State
                          CORAM:
                          HON'BLE MS. JUSTICE SWARANA KANTA SHARMA

                                                           JUDGMENT

SWARANA KANTA SHARMA, J.

1. The instant petition under Section 482 of the Code of Criminal Procedure, 1973 has been filed by the petitioner seeking quashing of FIR bearing no. 240/2020, registered at Police Station Patparganj Industrial Area, East District, Delhi for the offences punishable under Sections 341/186/353/332/342/34 of the Indian Penal Code, 1860 ("IPC").

2. The present FIR was registered on 08.09.2020, on the statement of Head Constable (HC) Sukander Pal of Delhi Police i.e. complainant/respondent no. 8. Briefly stated, the case of the prosecution is that on 08.09.2020, complainant along-with ASI

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57 Neutral Citation No. 2022/DHC/005100

Udaiveer Singh and Constable Kulwant was on duty and was regulating traffic at Gazipur paper market. It is alleged that at about 9:15 AM, a bus bearing registration number UP61AT2998 was stopped by the complainant along-with the above-mentioned staff as its driver was operating the bus without uniform. During checking of the bus, when the complainant asked the driver for his Driving Licence and documents related to the bus, the driver did not produce any document nor his driving licence despite asking. Thereafter, the bus was seized by the complainant vide Challan no. 20206200908093242 under Sections 66(1)/192A, 66(1)/192A, 3/181, 146/196 of the Motor Vehicles Act, 1988 and the ASI ordered the complainant to deposit the seized vehicle at "Traffic Pit" in Vivek Vihar, Delhi. It is alleged that when complainant along-with the seized vehicle/bus was going towards Vivek Vihar, Delhi one Swift Car bearing no. DL1ZD0837 stopped the complainant's way by overtaking the bus. Thereafter two persons came out of the car and one of them disclosed his name as Devender Shukla i.e., petitioner herein and started threatening the complainant as being the owner of the said bus. When complainant told him that he was performing his duty, the petitioner started beating the complainant. Thereafter, the complainant was sent for medical examination and after his discharge from hospital, FIR in question was registered against the petitioner.

3. During investigation, co-accused Kalamuddin was arrested on 09.09.2020 and sent to Judicial Custody but petitioner was evading arrest continuously and therefore, on 10.09.2020, Non-Bailable Warrants (NBW) were issued against the petitioner. Thereafter,

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57 Neutral Citation No. 2022/DHC/005100

petitioner had surrendered before the learned Metropolitan Magistrate on 25.09.2020. On 03.10.2020, petitioner was released on regular bail by learned ASJ, Karkardooma Court, Delhi vide order dated 03.10.2020.

4. Learned counsel for the petitioner argued that the petitioner has been falsely implicated in the present case whereas he has nothing to do with the alleged offence. It is further stated that as per FIR in question the complainant was on duty, but at the time of alleged offence, he was in civil dress and did not show his ID card despite being asked by the petitioner. It is argued by learned counsel for the petitioner that the traffic police was trying to extort money from the petitioner, and on failing to get money, the FIR in question was registered against the petitioner. It is further averred that the matter was initially settled between the parties, but the present FIR was then registered by the police malafidely.

5. On the other hand, learned APP for the State submits that there are serious allegations against the petitioner, in view of which the FIR in question should not be quashed. Learned APP further states that apart from the present case, petitioner is previously involved in two cases, details of which are as under:

a. Case FIR No. 227/2003, registered at Police Station NDLS (Railways), under Section 407 of IPC.

b. Case FIR No. 372/2016, registered at Police Station Kashmeri Gate, Delhi, under Sections 308/452/34 of IPC.

6. I have heard the arguments of both the parties and have gone

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57 Neutral Citation No. 2022/DHC/005100

through the material on record.

7. The issue before this Court is that whether the FIR should be quashed on the ground that complainant had tried to extort money from the petitioner and since money was not paid by the petitioner, the FIR in question was registered and the FIR being false on face of it, is liable to be quashed.

8. The Hon'ble Supreme Court in State of Haryana and Ors. v. Bhajan Lal and Ors. 1992 Supp (1) SCC 335, listed certain categories of cases wherein power of quashing an FIR under Section 482 Cr.P.C. could be exercised. The same read as under:

"102. ...(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.

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57 Neutral Citation No. 2022/DHC/005100

(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 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 to private and personal grudge."

9. The Court, however, is required to exercise utmost restraint while exercising power under Section 482 Cr.P.C. The same has been expressed by the Apex Court in the decision of Bhajan Lal (supra) as under:

"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."

10. The Hon'ble Apex Court in Neeharika Infrastructure Pvt. Ltd.

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57 Neutral Citation No. 2022/DHC/005100

v. State of Maharashtra & Ors., (2021) SCC OnLine SC 315 held that while exercising the power under Section 482 Cr.P.C., the High Court only has to consider whether the allegations in the FIR disclose the commission of a cognizable offence and does not required to consider it on merits whether the allegations make out cognizable offence.

11. In Ramveer Upadhyay and Anr. v. State of U.P. and Anr. 2022 SCC OnLine SC 484, the Hon'ble Supreme Court has discussed the well-settled law on the exercise of power under Section 482 Cr.P.C., as under:

"27. Even though, the inherent power of the High Court under Section 482 of the Cr.P.C., to interfere with criminal proceedings is wide, such power has to be exercised with circumspection, in exceptional cases. Jurisdiction under Section 482 of the Cr.P.C is not to be exercised for the asking.

28. In Monica Kumar (Dr.) v. State of U.P.(2008) 8 SCC 781, this Court held that inherent jurisdiction under Section 482 of the Cr.P.C has to be exercised sparingly, carefully and with caution and only when such exercise is justified by the tests specifically laid down in the section itself.

29. In exceptional cases, to prevent abuse of the process of Court, the High Court might in exercise of its inherent powers under Section 482 quash criminal proceedings. However, interference would only be justified when complaint did not disclose any offence, or was patently frivolous, vexatious or oppressive, as held by this Court in Mrs. Dhanalakshmi v. R. Prasanna Kumar 1990 Supp SCC 686.

30. The fact that the complaint may have been initiated by reason of political vendetta is not in itself ground for quashing the criminal proceedings, as observed by

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57 Neutral Citation No. 2022/DHC/005100

Bhagwati, CJ in Sheonandan Paswan v. State of Bihar(1987) 1 SCC 288. It is a well established proposition of law that a criminal prosecution, if otherwise justified and based upon adequate evidence, does not become vitiated on account of mala fides or political vendetta of the first informant or complainant. Though the view of Bhagawti, CJ in Sheonandan Paswan (supra) was the minority view, there was no difference of opinion with regard to this finding. To quote Krishna Iyer, J., in State of Punjab v. Gurdial Singh (1980) 2 SCC 471, "if the use of power is of fulfilment of a legitimate object the actuation or catalysation by malice is not legicidal."

***

32. As held by this Court in State of Andhra Pradesh v. Gourieshetty Mahesh (2010) 11 SCC 226, the High Court, while exercising jurisdiction under Section 482 of the Cr.P.C, would not ordinarily embark upon an enquiry into whether the evidence is reliable or not or whether there is reasonable possibility that the accusation would not be sustained.

33. In Paramjeet Batra v. State of Uttrakhand (2013) 11 SCC 673, this Court held:--

"12. While exercising its jurisdiction under Section 482 of the Code the High Court has to be cautious. This power is to be used sparingly and only for the purpose of preventing abuse of the process of any court or otherwise to secure ends of justice. Whether a complaint discloses a criminal offence or not depends 14 upon the nature of facts alleged therein. Whether essential ingredients of criminal offence are present or not has to be judged by the High Court. ..."

12. After hearing the arguments and going through the record, it emerges that the petitioner has been alleged to have obstructed the complainant/respondent no. 8 from discharging his official duties when

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57 Neutral Citation No. 2022/DHC/005100

he was impounding the vehicle/bus, allegedly owned by the petitioner, due to non-production of relevant licences and documents by the bus driver. It is alleged that infuriated by the impounding of bus, the petitioner, alongwith his other associate, had beaten the complainant by kicking him several times. The complainant was somehow rescued and taken to the hospital, after which he had got the present FIR registered against the petitioner. The allegations in the FIR prima facie disclose commission of cognizable offence. The contentions of the petitioner that the complainant was not wearing his uniform and was asking for bribe and further that he had tried to impound the bus on failure of petitioner's employee to accede to the illegal demands of complainant cannot be the ground to hold that the allegations regarding use of criminal force against the complainant are entirely false and concocted. Further, there is nothing on record to support the argument of petitioner that the matter was initially settled at the police station and the registration of present FIR was an afterthought.

13. Keeping in mind the settled position of law on exercise of discretionary power under Section 482 Cr.P.C. and considering the overall facts and circumstances of the case, and also the fact that petitioner has previous cases registered against him as well, the Court cannot give a finding that the allegations against the petitioner in the present FIR are completely absurd or improbable or that the FIR has been instituted against him with ulterior motives. The veracity and genuineness of the allegations will have to be tested at the appropriate stage during the course of trial, and it would be improper to do the same at this stage.

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57 Neutral Citation No. 2022/DHC/005100

14. In view of the aforesaid discussion, this Court is of the opinion that the arguments raised on behalf of petitioner or material placed on record are not sufficient to disclose any abuse of process of court or otherwise for this Court to exercise its jurisdiction under Section 482 Cr.P.C. There are no reasons to quash the FIR in question.

15. Accordingly, the present petition is dismissed, being devoid of merit.

16. However, it is clarified that no observation made hereinabove by this Court shall have any effect on the merits of the case during the trial.

SWARANA KANTA SHARMA, J NOVEMBER 24, 2022/ns

Digitally Signed By:ZEENAT PRAVEEN Signing Date:24.11.2022 19:24:57

 
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 Newsletter