Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tariq Ahmad Khan vs Ut Of J&K And Another
2024 Latest Caselaw 1650 j&K/2

Citation : 2024 Latest Caselaw 1650 j&K/2
Judgement Date : 30 October, 2024

Jammu & Kashmir High Court - Srinagar Bench

Tariq Ahmad Khan vs Ut Of J&K And Another on 30 October, 2024

Author: Javed Iqbal Wani

Bench: Javed Iqbal Wani

                                                                   Regular List
                                                                    Serial 15


     HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                    AT SRINAGAR

                    CRM(M) 471/2021 CrlM(1505/2021)
Tariq Ahmad Khan
                                                       ... Petitioner/Appellant(s)
Through: Mr. Altaf Haqani, Sr. Adv. with Mr. Asif Wani, Adv.

                        V/s
UT of J&K and another
                                                               ... Respondent(s)
Through: Mr. Zahid Qais Noor, GA

CORAM: HON'BLE MR. JUSTICE JAVED IQBAL WANI, JUDGE
                                   ORDER

30.10.2024

1. The petitioner herein has invoked the inherent power of this court

enshrined in section 482 Cr.P.C. for quashing of FIR No. 79 of 2021

registered with Police Station, Kulgam, for commission of offences

under Sections 341 and 354 IPC.

2. The facts giving rise to the filing of the instant petition would reveal

that respondent 2 herein had filed an application under Section 156(3)

Cr.P.C. before the Chief Judicial Magistrate, Kulgam, on 4th December

2021, stating therein that on 31st October 2021 at 9 a.m., when she was

going towards her apple orchard situated at village Manchawa,

Yaripora, on her way the accused petitioner herein started abusing her,

to which she objected, whereupon the accused petitioner herein started

beating her and dragged her and tore her clothes due to which she got

naked, and in the process her modesty got outraged and upon her hue

and cry the accused petitioner herein managed to escape from the spot,

and though the incident came to be reported by her to the SHO Police

Station Bijbehara for registration of an FIR, same, however, was

refused, whereupon she submitted an application before the Sr.

Superintendent of Police, Kulgam, which application came to be

marked to the SHO of the Police Station concerned, for taking

necessary action under rules, yet, despite that no action was taken by

the SHO concerned compelling her to file application supported by an

affidavit praying therein that the SHO Police Station be directed to

register an FIR in the matter. Pursuant to the directions passed on the

said application dated 4th December 2021, the SHO Police Station,

concerned came to be directed to take necessary action under rules, in

light of the contents of the application, whereupon the impugned FIR

came to be registered by the SHO Police Station concerned, being

respondent 1 herein against the accused petitioner herein for

commission of offence under Sections 354 and 341 IPC.

3. The petitioner has challenged the impugned FIR in the instant petition

on the grounds urged in the petition.

4. Objections to the petition stand filed wherein it is being admitted that

the FIR in question came to be registered pursuant to the directions

passed by the Chief Judicial Magistrate, Kulgam upon an application

filed by the respondent 2 herein, whereupon the matter was entrusted to

the investigating officer for investigation, and during the course of

investigation it came to light that the occurrence had taken place on 31 st

October 2021, and it also got revealed that a piece of land measuring

six kanals in Manchwa, Waddar, was in dispute between two parties

namely (1) Ashraf Ali Malik son of Habibullah Malik r/o Yaripora and

(2) Ghulam Mohiud Din son of Mohammad Ramzan Bhat & Abdul

Rashid Bhat son of Assadullah Bhat resident of Manchuwn and the

court of Executive Magistrate had issued an order in regard to the said

disputed land on 24th September 2021 appointing the petitioner herein,

being an advocate by profession, as a receiver, and on 24th September

2021 the said receiver petitioner herein had arrived on the disputed land

for plucking and harvesting of apples of the season, and had brought

and kept empty apple boxes for the purpose and in the meantime had

returned to his home for some domestic work, and on reaching back to

the orchard after some time found some of the empty apple boxes

missing, which consequently resulted into registration of an FIR by the

receiver petitioner herein in the matter, being FIR no. 60 of 2021 with

police station concerned against the son of the complainant respondent

2 herein namely Umar Gulzar son of Gulzar Ahmad Bhat besides one

more person namely Ubaid Rashid son of Abdul Rashid for

commission of offence under section 379 and 506 IPC, wherein after

investigation a chargesheet came to be laid before the competent court

on 31st October 2021, and that it also got revealed during the course of

investigation that the complainant respondent 2 herein had gone to the

apple orchard in question and had an argument with the receiver

petitioner herein who abused and dragged her whereupon an

application came to be filed by the complainant respondent 2 herein

before the SHO for registration of FIR, and that during the course of

further investigation, it also got revealed that the apples of the disputed

land were plucked and harvested by the accused petitioner herein and

stored in a cold storage at Pulwama, in respect of which an auction was

conducted by the Tehsildar Yaripora and an amount of Rs.1,13,850/-

came to be received thereof, out of which an amount of Rs.44,785/-

was given to the receiver petitioner herein, and the remaining amount

was retained by the Tehsildar Yaripora, stating further in the reply that

during the course of investigation the complainant respondent 2 herein,

was produced before the Judicial Magistrate, 1st Class, Kulgam, for

recording her statement under Section 164A Cr.P.C. wherein she

narrated the incident alleging commission of offences in question by

the accused petitioner herein and from the other witnesses recorded

during the course of the investigation in the FIR in question it had got

revealed that the accused petitioner herein has committed the offence

alleged against him by the complainant respondent 2 herein but despite

the conclusion of the investigation in the matter, the charge sheet could

not be laid before the competent court on account of an interim order

passed by this court in the instant petition

Heard learned counsel for the parties and perused the record.

5. Before proceeding to advert to the grounds of challenge urged by the

petitioner in the instant petition against the impugned FIR, it would be

advantageous and appropriate to refer hereunder to the provisions of

section 341 IPC and section 354 IPC for the sake of convenience.

Insofar as Section 341 IPC is concerned, the same provides for

punishment for wrongful restraint, whereas wrongful restraint has been

defined in section 339 and the said sections read as under:

339. Wrongful restraint.--

Whoever voluntarily obstructs any person so as to prevent that person from proceeding in any direction in which that person has a right to proceed, is said wrongfully to restrain that person. (Exception)-- The obstruction of a private way over land or water which a person in good faith believes himself to have a lawful right to obstruct, is not an offence within the meaning of this section.

Illustration: A obstructs a path along which Z has a right to pass. A not believing in good faith that he has a right to stop the path. Z is thereby prevented from passing. A wrongfully restrains Z.

341. Punishment for wrongful restraint.--

Whoever wrongfully restrains any person shall be punished with simple imprisonment for a term which may extend to one month, or with fine which may extend to five hundred rupees, or with both.

What emanates from the above, the essential ingredients of

wrongful restraint are as follows:

• That there was some voluntary obstruction caused.

• That the obstruction was such as to prevent any person from proceeding in any direction and that the person obstructed had a right to proceed in that direction.

354. Assault or criminal force to woman with intent to outrage her modesty.--

Whoever assaults or uses criminal force to any woman, intending to outrage or knowing it to be likely that he will thereby outrage her modesty, shall be punished with imprisonment of either description for a term which shall not be less than one year but which may extend to five years, and shall also be liable to fine.

What emanates from the aforesaid provision is that for

constituting an offence under section 354, the following essential

ingredients must exist:

i) That there was an assault or use of criminal force to any woman;

ii) That such an assault or insult was intended to outrage the modesty of said woman.

6. Before proceeding further in the matter, it would be advantageous and

appropriate to refer to the ambit and scope of the inherent power vested

in this Court enshrined under section 482 Cr.P.C. and the parameters

for its exercise laid down by the Apex Court in series of judgments

including in case titled as "Neeharika Infrastructure Private Limited

Vs. State of Maharashtra and Ors"., reported in AIR 2021 SC 1918

wherein at paragraph 7 following has been provided:

"7. While considering the aforesaid issue, law on the exercise of powers by the High Court under Section 482 Cr.P.C. and/or under Article 226 of the Constitution of India to quash the FIR/complaint and the parameters for exercise of such powers and scope and ambitof the power by the High Court under Section 482 Cr.P.C. and/or under Article 226 of the Constitution of India are required to be referred to as the very parameters which are required to be applied while quashing the FIR will also be applicable while granting interim stay/protection.

7.1 The first case on the point which is required to be noticed is the decision of this Court in the case of R.P. Kapur (supra). While dealing with the inherent powers of the High Court under Section 561-A of the earlier Code (which is pari materia with Section 482 of the Code), it is observed and held that the inherent powers of the High Court under Section 561 of the earlier Code cannot be exercised in regard to the matters specifically covered by the other provisions of the Code; the inherent jurisdiction of the High Court can be exercised to quash proceedings in a proper case either to prevent the abuse of the process of any court or otherwise to secure the ends of justice; ordinarily criminal proceedings instituted against an accused person must be tried under the provisions of the Code, and the High Court would be reluctant to interfere with the said proceedings at an interlocutory stage. After observing this, thereafter this Court then carved out some exceptions to the above-stated rule, which are as under:

"(i) Where it manifestly appears that there is a legal bar against the institution or continuance of the criminal proceeding in respect of the offence alleged.

Absence of the requisite sanction may, for instance, furnish cases under this category.

(ii) Where the allegations in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety, do not constitute the offence alleged; in such cases no question of appreciating evidence arises; it is a matter merely of looking at the complaint or the first information report to decide whether the offence alleged isdisclosed or not.

(iii) Where the allegations made against the accused person do constitute an offence alleged but there is either no legal evidence adduced in support of the case or the evidence adduced clearly or manifestly fails to prove the charge. In dealing with this class of cases it is important to bear in mind the distinction between a case where there is no legal evidence or where there is evidence which is manifestly and clearly inconsistent with the accusation made and cases where there is legal evidence which on its appreciation may or may not support the accusation in question.

In exercising its jurisdiction under Section 561- A the High Court would not embark upon an enquiry as to whether the evidence in question is reliable or not. That is the function of the trial Magistrate, and ordinarily it would not be open to any party to invoke the High Court's inherent jurisdiction and contend that on a reasonable appreciation of the evidence the accusation made against the accused would not be sustained."

7.2. In the case of Kurukshetra University (supra), this Court observed and held that inherent powers under Section 482 Cr.P.C. do not confer an arbitrary jurisdiction on the High Court to act according to whim or caprice; that statutory power has to be exercised sparingly with circumspection and in the rarest of rare cases. In the casebefore this Court, the High Court quashed the first information report filed by the Kurukshetra University through Warden and that too without issuing notice to the University, in exercise of inherent powers under Section 482 Cr.P.C. This Court noticed and observed that the High Court was not justified in quashing the FIR when the police had not even commenced investigation into the complaint filed by the Warden of the University and no proceedings were at all pending before any Court in pursuance of the FIR.

7.3 Then comes the celebrated decision of this Court in the case of Bhajan Lal (supra). In the said decision, this Court considered in detail the scope of the High Court powers under Section 482 Cr.P.C. and/or Article 226 of the Constitution of India to quash the FIR and referred to several judicial precedents and held that the High Court should not embark upon an inquiry into the merits and demerits of theallegations and quash the proceedings without allowing the investigating agency to complete its task. At the same time, this Court identified the following cases in which FIR/complaint can be quashed:

"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 acase 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 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.

(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 accusedand with a view to spite him due to private and personalgrudge."

7.4 In the case of Golconda Lingaswamy (supra), after considering the decisions of this Court in the cases of R.P. Kapur (supra) and Bhajan Lal (supra) and other decisions on the exercise of inherent powers by the High Court under Section 482 Cr.P.C., in paragraphs 5, 7 and 8, it is observed and held as under:

"5. Exercise of power under Section 482 of the Code in a case of this nature is the exception and not the rule. The section does not confer any new powers on the High Court. It only saves the inherent power which the Court possessed before the enactment of the Code. It envisages three circumstances under which the inherent jurisdiction may be exercised, namely: (i) to give effect to an order under the Code, (ii) to prevent abuse of the process of court, and (iii) to otherwise secure the ends of justice. It is neither possible nor desirable to lay down any inflexible rule which would govern the exercise of inherent jurisdiction.

No legislative enactment dealing with procedure can provide for all cases that may possibly arise. Courts, therefore, have inherent powers apart from express provisions of law which are necessary for proper discharge of functions and duties imposed upon them by law. That is the doctrine which finds expression in the section which merely recognises and preserves inherent powers of the High Courts.

All courts, whether civil or criminal, possess in the absence of any express provision, as inherent in their constitution, all such powers as are necessary to do the right and to undo a wrong in course of administration of justice on the principle quando lex aliquid alique concedit, conceditur et id sine quo res ipsa esse non potest (when the law gives a person anything, it gives him that without which it cannot exist). While exercising powers under the section, the Court does not function as a court of appeal or revision. Inherent jurisdiction under the section though wide has to be exercised sparingly, carefully and with caution and onlywhen such exercise is justified by the tests specifically laid down in the section itself.

It is to be exercised ex debito justitiae to do real and substantial justice for the administration of which alone courts exist. Authority of the court exists for advancement of justice and if any attempt is made to abuse that authority so as to produce injustice, the court has power to prevent such abuse. It would be an abuse of the process of the court to allow any action which would result in injustice and prevent promotion of justice In exercise of the powers court would be justified to quash any proceeding if it finds that initiation or continuance of it amountsto abuse of the process of court or quashing of these proceedings would otherwise serve the ends of justice. When no offence is disclosed by the complaint, the court may examine the question of fact. When a complaint is sought to be quashed, it is permissible to look into the materials to assess what the complainant has alleged and whether any offence is made out even if the allegations are accepted in toto.

7. In dealing with the last category, it is important to bear in mind the distinction between a case where there is no legal evidence or where there is evidence which is clearly inconsistent with the accusations made, and a case where there is legal evidence which, on appreciation, may or may not support the accusations. When exercising jurisdiction under Section 482 of the Code, the High Court would not ordinarily embark upon an enquiry whether the evidence in question is reliable or not or whether on a reasonable appreciation of it accusation would not be sustained.

That is the function of the trial Judge. Judicial process, no doubt should not be an instrument of oppression, or, needless harassment. Court should be circumspect and judicious in exercising discretion and should take all relevant facts and circumstances into consideration before issuing process, lest it would be an instrument in the hands of a private complainant to unleash vendetta to harass any person needlessly. At the same time the section is not an instrument handed over to an accused to short-circuit a prosecution and bring about its sudden death.....

8. As noted above, the powers possessed by the High Court under Section 482 of the Code are very wide and the very plenitude of the power requires great caution in its exercise. Court must be careful to see that its decision in exercise of this power is based on sound principles. The inherent power should not be exercised to stifle a legitimate prosecution.

High Court being the highest court of a State should normally refrain from giving a prima facie decision in a case where the entire facts are incomplete and hazy, more so when the evidence has not been collected and produced before the Court and the issues involved, whether factual or legal, are of magnitude and cannot be seen in their true perspective without sufficient material. Of course, no hard-and-fast rule can be laid down in regard to cases in which the High Court will exercise its extraordinary jurisdiction of quashing the proceeding at any stage. [See Janata Dal v. H.S. Chowdhary [(1992) 4 SCC 305 : 1993 SCC (Cri) 36 : AIR 1993 SC 892] and Raghubir Saran (Dr.) v. State of Bihar [AIR 1964 SC 1 : (1964) 1 Cri LJ 1] .] It would not be proper for the High Courtto analyse the case of the complainant in the light of all probabilities in order to determine whether a conviction would be sustainable and on such premises, arrive at a conclusion that the proceedings are to be quashed.

It would be erroneous to assess the material before it and conclude that the complaint cannot be proceeded with. In a proceeding instituted on complaint, exercise of the inherent powers to quash the proceedings is called for only in a case where the complaint does not disclose any offence or is frivolous, vexatious or oppressive. If the allegations set out in the complaint do not constitute the offence of which cognisance has been taken by the Magistrate, it is open to the High Court to quash the same in exercise of the inherent powers under Section 482 of the Code. It is not, however, necessary that there should be meticulous analysis of thecase before the trial to find out whether the case would end in conviction or acquittal.

The complaint/FIR has to be read as a whole. If it appears that on consideration of the allegations in the light of the statement made on oath of the complainant or disclosed in the FIR that the ingredients of the offence or offences are disclosed and there is no material to show that the complaint/FIR is mala fide, frivolous or vexatious, in that event there would be no justification for interference by the High Court. When an information is lodged at the police station and an offence is registered, then the mala fides of the informant would be of secondary importance. It is the material collected during the investigation and evidence led in court which decides the fate of the accused person. The allegations of mala fides against the informant are of no consequence and cannot by themselves be the basis for quashing the proceeding."

7.5. In the case of Zandu Pharmaceutical Works Ltd. (supra), in paragraph 11, this Court has observed and held as under:

"11.....the powers possessed by the High Court under Section 482 of the Code are very wide and the very plenitude of the power requires great caution in its exercise. Court must be careful to see that its decision in exercise of this power is based on sound principles. The inherent power should not be exercised to stifle a legitimate prosecution. The High Court being the highest court of a State should normally refrain from giving a prima facie decision in a case where the entire facts are incomplete and hazy, more so when the evidence has not been collected and produced before the court and the issues involved, whether factual or legal, are of magnitude and cannot be seen in their true perspective without sufficient material. of course, no hard-and-fast rule can be laid down in regard to cases in which the High Court will exercise its extraordinary jurisdiction of quashing the proceeding at any stage.

It would not be proper for the High Court to analyse the case of the complainant in the light of all probabilities in order to determine whether a conviction would be sustainable and on such premise arrive at a conclusion that the proceedings are to be quashed. It would be erroneous to assess the material before it and conclude that the complaint cannot be proceeded with. In a proceeding instituted on complaint, exercise of the inherent powers to quash the proceedings is called for only in a case where the complaint does not disclose any offence or is frivolous, vexatious or oppressive. If the allegations set out in the complaint do not constitute the offence of which cognizance has been taken by the Magistrate, it is open to the High Court to quash the same in exercise of the inherentpowers under Section 482 of the Code.

It is not, however, necessary that there should be meticulous analysis of the case before the trial to find out whether the case would end in conviction or acquittal. The complaint has to be read as a whole. If it appears that on consideration of the allegations in the light of the statement made on oath of the complainant that the ingredients of the offence or offences are disclosed and there is no material to show that the complaintis mala fide, frivolous or vexatious, in that event there would be no justification for interference by the High Court. When an information is lodged at the police station and an offence is registered, then the mala fides of the informant would be of secondary importance. It is the material collected during the investigation and evidence led in court which decides the fate of the accused person. The allegations of mala fides against the informant are of no consequence and cannot by themselves be the basis for quashing the proceedings."

7.6. In the case of Sanapareddy Maheedhar Seshagiri (supra), in paragraph 31, it is observed and held as under:

"31. A careful reading of the abovenoted judgments makes it clear that the High Court should be extremely cautious and slow to interfere with the investigation and/or trial of criminal cases and should not stall the investigation and/or prosecution except when it is convinced beyond any manner of doubt that FIR does not disclose commission of any offence or that the allegations contained in FIR do not constitute any cognizable offence or that the prosecution is barred by law or the High Court is convinced that it is necessary to interfere to prevent abuse of the process of the Court.

In dealing with such cases, the High Court has to bear in mind that judicial intervention at the threshold of the legal process initiated against a person accused of committing offence is highly detrimental to the larger public and societal interest. The people and the society have a legitimate expectation that those committing offences either against an individual or the society are expeditiously brought to trial and, if found guilty, adequately punished. Therefore,

while deciding a petition filed for quashing FIR or complaint or restraining the competent authority from investigating the allegations contained in FIR or complaint or for stalling the trial of the case, the High Court should be extremely careful and circumspect.

If the allegations contained in FIR or complaint disclose commission of some crime, then the High Court must keep its hands off and allow the investigating agency to complete the investigation without any fetter and also refrain from passing order which may impede the trial. The High Court should not go into the merits and demerits of the allegations simply because the petitioner alleges malus animus against the author of FIR or the complainant. The High Court must also refrain from making imaginary journey in the realm of possible harassment which may be caused to the petitioner on account of investigation of FIR or complaint. Such a course will result in miscarriage of justice and would encourage those accused of committing crimes to repeat the same. However, if the High Court is satisfied that the complaint does not disclose commission of any offence or prosecution is barred by limitation or that the proceedings of criminal case would result in failure of justice, then it may exercise inherent power under Section 482 CrPC."

7.7. In the case of Arun Gulab Gawali (supra), this Court set aside the order passed by the High Court quashing the criminal complaint/FIR which was even filed by the complainant. In the case before this Court, prayer for quashing the FIR before the High Court was by the complainant himself and the High Court quashed the FIR/complaint in exercise of the powers under Section 482 Cr.P.C. Quashing and setting aside the judgment and order passed by the High Courtquashing the FIR, this Court in paragraphs 13 and 27 to 29 has observed as under:

"13. The power of quashing criminal proceedings has to be exercised very sparingly and with circumspection and that too in the rarest of rare cases and the Court cannot be justified in embarking upon an enquiry as to the reliability or genuineness or otherwise of allegations made in the FIR/complaint, unless the allegations are so patently absurd and inherently improbable so that no prudent person can ever reach such a conclusion. The extraordinary and inherent powers of the Court do not confer an arbitrary jurisdiction on the Court to act according to its whims or caprice. However, the Court, under its inherent powers, can neither intervene at an uncalled for stage nor can it "soft-pedal the course of justice" at a crucial stage of investigation/proceedings.

The provisions of Articles 226, 227 of the Constitution of India and Section 482 of the Code of Criminal Procedure, 1973 (hereinafter called as "CrPC") are a device to advance justice and not to frustrate it. The power of judicial review is discretionary, however, it must be exercised to prevent the miscarriage of justice and for correcting some grave errors and to ensure that stream of administration of justice remains clean and pure.

However, there are no limits of power of the Court, but the more the power, the more due care and caution is to be exercised in invoking these powers. (Vide State of W.B. v. Swapan Kumar Guha [(1982) 1 SCC 561 : 1982 SCC (Cri) 283 :

AIR 1982 SC 949] , Pepsi Foods Ltd. v. Special Judicial Magistrate [(1998) 5 SCC 749 : 1998 SCC (Cri) 1400] , G.Sagar Suri v. State of U.P. [(2000) 2 SCC 636 : 2000 SCC (Cri) 513 : AIR 2000 SC 754] and Ajay Mitra v. State of M.P. [(2003) 3 SCC 11 : 2003 SCC (Cri) 703] )

xxx xxx xxx

27. The High Court proceeded on the perception that as the complainant himself was not supporting the complaint, he would not support the case of the prosecution and there would be no chance of conviction, thus the trial itself would be a futileexercise. Quashing of FIR/complaint on such a ground cannot be held to be justified in law. Ordinarily, the Court of Session is empowered to discharge an accused under Section 227 CrPC even before initiating the trial.

The accused can, therefore, move the trial court itself for such a relief and the trial court would be in a better position to analyse and pass an order as it is possessed of all the powers and the material to do so. It is, therefore, not necessary to invoke the jurisdiction under Section 482 CrPC for the quashing of a prosecution in such a case. The reliance on affidavits by the High Court would be a weak, hazy and unreliable source for adjudication on the fate of a trial. The presumption that an accused would never be convicted on the material available is too risky a proposition to be accepted readily, particularly in heinous offences like extortion.

28. A claim founded on a denial by the complainant even before the trial commences coupled with an allegation that the police had compelled the lodging of a false FIR, is a matter which requires further investigation as the charge is levelled against the police. If the prosecution is quashed, then neither the trial court nor the investigating agency has any opportunity to go into this question, which may require consideration. The State is the prosecutor and all prosecution is the social and legal responsibility of the State. An offence committed is a crime against society and not against the victim alone. The victim under undue pressure or influence of the accused or under any threat or compulsion may resile back but that would not absolve the State from bringing the accused to book, who has committed an offence and has violated the law of the land.

29. Thus, while exercising such power the Court has to act cautiously before proceeding to quash a prosecution in respect of an offence which hits and affects the society at large. It should be a case where no other view is possible nor any investigation or inquiry is further required. There cannot be a general proposition of law, so as to fit in as a straitjacket formula for the exercise of such power. Each case will have to be judged on its own merit and the facts warranting exercise of such power. More so, it was not a case of civil nature where there could be a possibility of compromise or involving an offence which may be compoundable under Section 320 CrPC, where the Court could apply the ratio of Madhavrao Jiwajirao Scindia [(1988) 1 SCC 692 : 1988 SCC (Cri) 234 : AIR 1988 SC 709] ."

7. Keeping in mind the aforesaid provisions of law and the parameters

laid down by the Apex Court qua the exercise of inherent powers

vested in this court under Section 482 Cr.P.C., and reverting back to the

case in hand, indisputably the impugned FIR has been got registered by

the complainant-responder 2 herein against the accused petitioner

herein pursuant to the orders passed by the Magistrate. A bare perusal

of the said complaint filed by the complainant responder 2 herein as

also the statement of the complainant responder 2 herein recorded

under Section 164A Cr.P.C. during the course of the investigation of

the FIR in question, coupled with the statements of the witnesses

recorded by the investigation agency during the course of the

investigation of the FIR, in particular of witnesses namely Muhammad

Yusuf Bhat, Ghulam Hassan Bhat, Gulzar Ahmad Bhat and Assadullah

Bhat, as also the husband of the complainant responder 2 herein would

manifestly tend to show that all the witnesses have endorsed the

contents of the complaint lodged by complainant responder 2 herein, as

also the statements made by her under Section 164A Cr.P.C. qua the

allegations levelled by her against the accused petitioner herein for

commission of offence under Section 354 IPC above. In view of the

allegation of dragging of the complainant by the accused petitioner and

also in the process tore her clothes in that the test of outrage of modesty

of a woman is whether a reasonable man will think that the act of

offender intended to or was known to be likely to outrage the modesty

of the woman.

8. Having regard to the aforesaid position obtaining in the matter, in

particular the contents of the complaint, the statement of the

complainant respondent 2 herein recorded under Section 164A, as well

as the statement of other witnesses recorded during the course of the

investigation of the FIR in question, it cannot be at this stage concluded

by this court in that the statements are invented or lack veracity or

credibility having been made to falsely implicate the accused petitioner

herein, in that, any such conclusion could be drawn only in the course

or after trial of the case.

9. In view of the aforesaid position obtaining in the matter and having

regard to the parameters set out by the Apex Court in the judgement

supra in regard to the exercise of inherent power under Section 482

Cr.P.C., it can safely be concluded that the grounds urged by the

petitioner in the instant petition against the impugned FIR are

misconceived both on facts as well as law and the judgments relied

upon by the counsel for the petitioner including the judgment of the

Apex Court passed in case titled as "Salib alias Shalu alias Salim vs.

State of UP and others" reported in 2023 SCC Online SC 947 pale

into insignificance and do not lend any support to the case of the

petitioner.

10. Viewed thus, for what has been observed, considered, and analysed

hereinabove, the instant petition fails and is accordingly dismissed and

interim direction, if any, shall stand vacated.

11. The CD file produced by the counsel for the respondent 1 is returned

back in the open court.

12. It is made clear that nothing hereinabove shall be construed to be

expression of an opinion as to the guilt or innocence of the petitioner

herein which ultimately shall be decided by the trial court upon

conclusion of the trial and if any observations made hereinabove, shall

be deemed to have been made only for the purposes of the disposal of

the instant petition.

(JAVED IQBAL WANI) JUDGE Srinagar 30.10.2024 N Ahmad Whether the order is speaking: Yes Whether the order is reportable: Yes

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter