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

Abdul Majeed & Ors vs Union Territory Of J&K And Ors
2026 Latest Caselaw 712 J&K

Citation : 2026 Latest Caselaw 712 J&K
Judgement Date : 13 February, 2026

[Cites 17, Cited by 0]

Jammu & Kashmir High Court

Abdul Majeed & Ors vs Union Territory Of J&K And Ors on 13 February, 2026

                                                             Serial No. 06       2026:JKLHC-JMU:389
                                                            REGULAR LIST

 IN THE HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                      AT JAMMU

                         CRM(M) No. 975/2022
                         c/w
                         CRM(M) No. 695/2021
                         CRM(M) No. 781/2021
                                   Date of Pronouncement: 13.02.2026
                                      Date of uploading: 17.02.2026

Abdul Majeed & Ors.                            ...Petitioner/Appellant(s)

Through:      Mr. Rameshwar P. Sharma, Sr. Advocate and
              Mr. Rohit Gupta, Advocate in CRM(M) No. 695/2021
              Mr. Anil Gupta, Advocate in CRM(M) No. 781/2021

                                   Vs.
Union Territory of J&K and Ors.                          ...Respondent(s)

Through:      Mr. Dewakar Sharma, DyAG
              Inspector N. R. Thakur, Investigating Officer present in
              person
              Mr. Rameshwar P. Sharma, Sr. Advocate and
              Mr. Rohit Gupta, Advocate in CRM(M) No. 781/2021
              Mr. Anil Gupta, Advocate in CRM(M) Nos. 975/2022 and
              695/2021

CORAM: HON'BLE MR. JUSTICE SANJAY PARIHAR, JUDGE
                                ORDER

13.02.2026

1. The petitioners, through the instant petition filed under Section 482

Cr.P.C., seek quashment of FIR No. 198/2021 dated 12.10.2021

registered at Police Station Mandi for offences under Sections 354,

323 and 382 IPC, along with consequential proceedings arising

therefrom.

2. The case of the complainant, as reflected in the FIR, is that on the date

of occurrence, when she was alone at her residence, the petitioners

c/w

forcibly entered her house, caught hold of her from her private parts, 2026:JKLHC-JMU:389

tore her clothes and attempted to outrage her modesty. It is further

alleged that upon her raising hue and cry, the accused persons fled

from the spot after threatening to strip her naked and defame her in

case she encountered them again. It is also alleged that while fleeing,

they snatched her golden chain.

3. The FIR came to be registered pursuant to directions issued by the

Court of District Mobile Magistrate, Poonch under Section 156(3)

Cr.P.C. During the course of investigation, the Investigating Agency

found offences under Sections 354, 323 IPC to be made out. However,

offence under Section 382 IPC was found not substantiated and was

dropped. Instead, offence under Section 452 IPC was added in view of

the finding that the accused had committed house-trespass after

preparation for assault.

4. The petitioners contend that they have been falsely implicated in the

present case as a counterblast to a forgery case registered against the

husband of the complainant at the instance of petitioner No.1. It is

argued that the FIR is malicious and an abuse of process of law.

5. This Court has considered the submissions advanced and perused the

material available on record. The complainant has reiterated the

allegations in her statement recorded under Section 164 Cr.P.C. before

the learned Judicial Magistrate. The investigation conducted does not

appear to be biased or tainted, particularly in view of the fact that

Section 382 IPC was dropped upon finding no supporting material.

c/w

The Investigating Agency has applied its mind to the facts and 2026:JKLHC-JMU:389

evidence collected during investigation.

6. At this stage, this Court, while exercising jurisdiction under Section

482 Cr.P.C., is not required to embark upon appreciation of evidence

or adjudicate upon disputed questions of fact. The allegations made in

the FIR and supported by the statement under Section 164 Cr.P.C.

prima facie disclose commission of cognizable offences.

7. In view of the above, this Court finds no merit in the present petition.

The petition is accordingly dismissed. Interim directions, if any, shall

stand vacated. Ordered accordingly.

1. Briefly stated, CRM (M) No. 781/2021 has been filed by the

petitioner, Bashir Ahmed, seeking quashment of FIR No. 209/2021

dated 28.10.2021 registered at Police Station Mandi under Sections

419, 420, 467, 468, 471 and 109 IPC.As per the FIR, the respondent,

Rashid Mehmood Lone, lodged a complaint alleging that the petitioner

Bashir Ahmed had obtained employment in the Police Department as a

Special Police Officer (SPO) under Belt No. 1038 and was posted at

Police Line, Poonch, on the basis of a fake 8th class certificate. It is

further alleged that on the strength of the said certificate, he was

appointed as Constable. The complaint led to registration of the FIR

upon verification from the Principal, Government Higher Secondary

School, Mandi, regarding Certificate No. 691 dated 27.09.2012

c/w

purportedly issued in favour of Bashir Ahmed S/o Ghulam Mohd., R/o 2026:JKLHC-JMU:389

Azama bad, Tehsil Mandi, District Poonch.

2. According to the Investigating Officer, as reflected in the status report

of FIR No. 209/2021, the certificate bearing Serial No. 448 dated

26.06.1998 showing that the petitioner had passed the 8th class

examination appears to be forged. On that basis, the case was

registered. It is, however, stated that the petitioner had passed the 9th

class examination from Government Boys Higher Secondary School,

Mandi. The investigation is still in progress and certain statements

remain to be recorded. CRM (M) No. 781/2021 concerns allegations

relating to forgery and creation of a false document.

3. Learned counsel for the petitioner submits that the investigation is

tainted inasmuch as while it alleges that the 8th class certificate dated

26.06.1998 is forged, it is admitted that the petitioner passed the 9th

class examination in the year 2012. It is contended by the other side,

that the question whether the petitioner had actually passed the 8th

class examination in 1998 and whether a certificate was duly issued is

a disputed question of fact requiring investigation. This Court, in

exercise of its extraordinary jurisdiction under Section 482 Cr.P.C.,

cannot adjudicate disputed questions of fact.

4. Though the petitioner alleges that the case has been orchestrated with

mala fide intent, the fact remains that prima facie material has been

found by the police agency during investigation indicating fabrication

of a false document. The report dated 30.11.2021 of the Principal,

Government Higher Secondary School, Mandi, states that Bashir

c/w

Ahmed S/o Ghulam Mohd. had not appeared in the 8th class 2026:JKLHC-JMU:389

examination. It was argued that the certificate had been obtained from

Government Girls Higher Secondary School, Mandi, and therefore

verification should have been sought from that institution instead of

Government Boys Higher Secondary School, Mandi.

5. Be that as it may, the allegation is that Certificate No. 448 dated

26.06.1998 purportedly issued by the Principal, Government Higher

Secondary School, Mandi, Poonch, showing the petitioner to have

passed the 8th standard examination as a private candidate, is a fake

document. The petitioner is also stated to have furnished an affidavit

declaring that he had passed the Middle Standard Examination in the

year 1998 from Government Higher Secondary School, Mandi. Thus,

his claim of having passed the 8th class examination for the session

1998 is alleged to be founded on a fictitious document. These are

matters requiring investigation, and the petitioner has failed to

demonstrate that the proceedings initiated against him are actuated by

mala fide or oblique motives warranting interference by this Court.

Accordingly, this Court finds no merit in CRM (M) No. 781/2021. The

petition is, therefore, dismissed and interim direction, if any, shall

stand vacated.

1. The petitioners, by way of the present petition under Section 482

Cr.P.C., seek quashment of order dated 01.07.2020 passed by the

learned Chief Judicial Magistrate, Poonch (hereinafter referred to as

"the trial Court"), whereby cognizance has been taken for offences

c/w

punishable under Sections 147, 451 and 323 IPC on the basis of a 2026:JKLHC-JMU:389

complaint filed by respondent No. 2-Parveen Akhter.

2. The principal contention of the petitioners is that the complaint in

question has been filed with mala fide intent at the instance of the

complainant's husband, Bashir Ahmed, against whom petitioner No. 1

had sought information under the Right to Information Act regarding

his educational qualification, allegedly exposing the use of a forged

certificate for securing employment in the Police Department. It is

contended that, as a retaliatory measure, successive criminal

proceedings were initiated and as many as sixteen members of the

petitioners' family were falsely implicated by making allegations of

unlawful assembly, trespass and assault in respect of an occurrence

dated 30.06.2020.

3. This Court has examined the complaint and the material placed on

record. It is evident that specific allegations have been leveled only

against four accused, namely Khurshid Ahmed, Riyaz Ahmed,

Khaleda Akhter and Gulnaz Akhter. The remaining petitioners have

been arrayed as accused without attribution of any specific overt act.

The allegations against them are omnibus and general in nature,

lacking essential particulars necessary to sustain criminal prosecution.

It is also noteworthy that similar allegations in a prior FIR, including

the alleged snatching of earrings, were found to be false during

investigation, thereby casting doubt on the veracity of repeated

assertions against the entire family.

c/w

4. The summoning of an accused in a criminal case is a serious matter 2026:JKLHC-JMU:389

and cannot be undertaken in a mechanical manner. The order taking

cognizance must reflect due application of mind to the material

available on record. In the present case, the impugned order does not

indicate such individualized consideration insofar as the petitioners,

other than the four specifically named accused, are concerned.

5. The scope of inherent jurisdiction under Section 482 Cr.P.C. is well

settled. The Hon'ble Supreme Court in State of Haryana v. Bhajan

Lal 1992 Supp (1) 335 has delineated categories of cases where

criminal proceedings may be quashed, including instances where

allegations are manifestly attended with mala fide or where the

complaint does not disclose the commission of any offence against

particular accused persons. Similarly, in Kahkashan Kausar v. State

of Bihar Cr Appeal No.195 of 2022, the Apex Court cautioned against

the tendency to implicate all family members on the basis of vague and

omnibus allegations without specific role attribution.

6. Applying the aforesaid principles to the facts of the present case, this

Court is of the considered view that while the complaint prima facie

discloses allegations warranting trial against Khurshid Ahmed, Riyaz

Ahmed, Khaleda Akhter and Gulnaz Akhter, continuation of

proceedings against the remaining petitioners would amount to abuse

of the process of law.

7. Accordingly, the petition is partly allowed. The order dated

01.07.2020 passed by the learned Chief Judicial Magistrate, Poonch, is

quashed to the extent it relates to the petitioners against whom no

c/w

specific and individualized allegations have been made. The 2026:JKLHC-JMU:389

proceedings shall, however, continue against Khurshid Ahmed, Riyaz

Ahmed, Khaleda Akhter and Gulnaz Akhter in accordance with law.

8. The petition stands disposed of in the above terms. Pending

applications, if any, shall also stand disposed of.

(SANJAY PARIHAR) JUDGE JAMMU:

13.02.2026 Akhil Dev Whether the order is speaking? Yes Whether the order is reportable? No

c/w

 
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