Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Avinash Parihar And Another ... vs State Of Uttarakhand & Others
2025 Latest Caselaw 1238 UK

Citation : 2025 Latest Caselaw 1238 UK
Judgement Date : 22 July, 2025

Uttarakhand High Court

Avinash Parihar And Another ... vs State Of Uttarakhand & Others on 22 July, 2025

                                                                                      2025:UHC:6577


       IN THE HIGH COURT OF UTTARAKHAND
                   AT NAINITAL
                   CRIMINAL MISC. APPLICATION No. 711 of 2021

    Avinash Parihar and Another                                              ......Applicants

                                                 Versus

    State of Uttarakhand & others                                          .....Respondents

                                                   with
                   CRIMINAL MISC. APPLICATION No. 541 of 2020

    Ratish Sood                                                            ......Applicant

                                                 Versus

    State of Uttarakhand and others                                       .....Respondents

    Presence:

    Mr. M.C. Pant, Mr. Ashish Joshi, learned counsel for the Applicants.
    Mr.N. S. Kanyal, learned A.G.A. for the State.


    Hon'ble Ashish Naithani, J.
1. These two Criminal Miscellaneous Applications under Section 482 of the
    Code of Criminal Procedure, 1973 have been filed by the Applicants,
    Ratish Sood and Avinash Parihar, seeking quashing of the proceedings
    arising out of: (i) the First Information Report dated 29.05.2018, registered
    as Case Crime No. 08 of 2018 under Sections 420, 504, and 506 of the
    Indian Penal Code at Police Station Sonprayag, District Rudraprayag; (ii)
    Charge-Sheet No. 12/18 dated 08.12.2018; and (iii) the summoning order
    dated 24.02.2020 passed by the learned Judicial Magistrate, Ukhimath,
    District Rudraprayag, in Criminal Case No. 11 of 2020, titled State vs.
    Rahul Khajuria & Others.


                                                                                                        1
Criminal Misc. Application No. 711 of 2021-----Avinash Parihar and Another vs State of Uttarakhand &
others alongwith Criminal Misc. Application No. 541 of 2020-----Ratish Sood vs State of Uttarakhand &
others



                                                                               Ashish Naithani J.
                                                                                       2025:UHC:6577

2. Since both applications arise from the same First Information Report and
    involve identical factual and legal issues, they are being disposed of by
    this common judgment.
3. The genesis of the State lies in an FIR lodged by respondent no.4, Vikas
    Tiwari, on 29.05.2018, alleging that he had booked helicopter tickets for
    himself and eight family members through Gaylord Travel Agency for
    travel from Sitapur to Kedarnath on 16.05.2018 and return on 17.05.2018.
4. It was alleged that despite payment of a substantial amount of Rs. 90,000/-
    , the services were not adequately provided, and he was subjected to
    deception and threats by the employees of Global Vectra Helicopter
    Limited.
5. Initially, two employees, namely Avinash Parihar and Rahul Khajuria,
    were named in the FIR. During investigation, the names of Ratish Sood,
    another employee of the said company, were also added to the charge-
    sheet.
6. After investigation, the police filed a charge-sheet under Section 420 IPC
    against the accused persons, and the learned Magistrate took cognizance
    and issued the impugned summoning order.
7. Learned counsel for the Applicants argued that the FIR and the charge-
    sheet are a gross abuse of the process of law, contending that the
    Applicants are innocent employees who had no role in the alleged
    transaction.
8. It was submitted that in the case of Applicant Ratish Sood, his name does
    not even appear in the initial FIR, thereby casting doubt on the propriety
    of his subsequent implication. Counsel further pointed out the unexplained
    delay of thirteen days in lodging the FIR, which undermines the credibility
    of the State's case.




                                                                                                        2
Criminal Misc. Application No. 711 of 2021-----Avinash Parihar and Another vs State of Uttarakhand &
others alongwith Criminal Misc. Application No. 541 of 2020-----Ratish Sood vs State of Uttarakhand &
others



                                                                               Ashish Naithani J.
                                                                                       2025:UHC:6577

9. It was emphasized that the complainant and his family successfully
    availed the helicopter service as scheduled, as evidenced by the travel
    records and tickets, indicating that the grievance is not of criminal
    wrongdoing but, at best, of a civil nature relating to booking or payment
    disputes that have been given a criminal colour.
10.     It was further contended that the essential ingredients of the offence of
    cheating under Section 420 IPC are not made out in the present case, as
    there was no fraudulent or dishonest intention at the inception of the
    transaction.
11.     Per contra, learned counsel for the State, supported by the counsel for
    the complainant, opposed the applications, contending that there is
    sufficient material on record to proceed against the Applicants. It is
    submitted that during investigation, statements of witnesses including
    Sudhir Kumar, Pawan Rana, and C.O. Abhaya Kumar Singh corroborated
    the allegations in the FIR, which led to the filing of the charge-sheet.
12.     It is further submitted that the learned Magistrate, after due application
    of mind to the case diary, found prima facie material to summon the
    accused.
13.     It is emphasized that the power under Section 482 CrPC should be
    exercised sparingly and not to stifle legitimate prosecution at the
    threshold, as held in several judgments of the Hon'ble Apex Court.
14.     At the outset, it is well settled that the jurisdiction under Section 482
    Cr.P.C. is to be exercised sparingly, to prevent abuse of the process of law
    or to secure the ends of justice. The Hon'ble Supreme Court in State of
    Haryana vs. Bhajan Lal (1992 Supp (1) SCC 335) has laid down
    illustrative categories where interference under Section 482 Cr.P.C. would
    be justified, including cases where the allegations do not disclose the




                                                                                                        3
Criminal Misc. Application No. 711 of 2021-----Avinash Parihar and Another vs State of Uttarakhand &
others alongwith Criminal Misc. Application No. 541 of 2020-----Ratish Sood vs State of Uttarakhand &
others



                                                                               Ashish Naithani J.
                                                                                       2025:UHC:6577

    commission of any offence or where the prosecution is manifestly
    attended with mala fides.
15.     In the present case, the essential ingredients of cheating under Section
    420 IPC require (i) deception of a person, (ii) fraudulent or dishonest
    inducement at the inception of the transaction, and (iii) delivery of
    property or the doing or omitting to do any act by the person deceived as a
    result of such inducement.
16.     On a plain reading of the FIR, it appears that the complainant and his
    family actually undertook the helicopter journey from Sitapur to
    Kedarnath and back on the scheduled dates. This is corroborated by the
    tickets annexed with the application.
17.     Thus, the primary grievance of the complainant appears to be
    dissatisfaction with the transaction or alleged overcharging, which is
    essentially a civil matter. There is no specific averment in the FIR
    regarding any fraudulent intention on the part of the Applicants at the
    inception of the transaction.
18.     The principal allegation is that the travel agent, Gaylord Travel Agency,
    was not authorized by Global Vectra Helicorp Ltd. However, the
    Applicants are neither shown to have appointed nor authorized the said
    agent, nor is there any material to suggest that they had dealings with it.
    The only established fact is that they were employees of the helicopter
    company. Moreover, the employer itself proactively informed the
    authorities regarding the unauthorized ticketing, which negates any
    inference of a joint scheme or conspiracy.
19.     Further, the First Information Report was lodged after a delay of 13
    days from the date of the alleged incident, and no plausible explanation
    has been provided for this delay. The materials on record indicate that
    Ratish Sood was implicated not based on any specific act, inducement, or


                                                                                                        4
Criminal Misc. Application No. 711 of 2021-----Avinash Parihar and Another vs State of Uttarakhand &
others alongwith Criminal Misc. Application No. 541 of 2020-----Ratish Sood vs State of Uttarakhand &
others



                                                                               Ashish Naithani J.
                                                                                       2025:UHC:6577

    role attributed to him at the time of the incident, but solely on the basis of
    statements made subsequently.
20.     Insofar as Avinash Parihar and Rahul Khajuria are concerned, apart
    from the fact that they were employees of the helicopter company, there is
    no material to suggest that they dishonestly induced the complainant or
    were party to any criminal conspiracy.
21.     This Court is mindful of the principle that disputed facts are ordinarily
    to be adjudicated during trial. However, where the uncontroverted
    allegations and the material collected by the investigating agency, even if
    accepted in entirety, do not disclose the commission of the alleged offence,
    allowing the State to continue would amount to abuse of process.
22.     In the considered view of this Court, the allegations against the
    Applicants, taken at their face value, fail to constitute the offence under
    Section 420 IPC or any other penal provision. Permitting the criminal
    prosecution to continue in such circumstances would serve no purpose
    other than harassment of the Applicants.
23.     For the reasons recorded above, this Court is satisfied that the present
    case squarely falls within the parameters laid down in Bhajan Lal (supra)
    for quashing of criminal proceedings under Section 482 Cr.P.C.



                                                ORDER

Accordingly, both the Criminal Misc. Applications are allowed. The FIR dated 29.05.2018, registered as Case Crime No. 08 of 2018 under Sections 420, 504, 506 of the IPC, at Police Station Sonprayag, District Rudraprayag, charge-sheet no. 12/18 dated 08.12.2018, and the summoning order dated 24.02.2020 passed by the learned Judicial Magistrate, Ukhimath, District Rudraprayag in Criminal Case No. 11 of

Criminal Misc. Application No. 711 of 2021-----Avinash Parihar and Another vs State of Uttarakhand & others alongwith Criminal Misc. Application No. 541 of 2020-----Ratish Sood vs State of Uttarakhand & others

Ashish Naithani J.

2025:UHC:6577

2020 titled "State vs. Rahul Khajuria & Others," insofar as they relate to the Applicants herein, are hereby quashed. No order as to costs.

Ashish Naithani, J.

Dated: 22.07.2025

NR/

Criminal Misc. Application No. 711 of 2021-----Avinash Parihar and Another vs State of Uttarakhand & others alongwith Criminal Misc. Application No. 541 of 2020-----Ratish Sood vs State of Uttarakhand & others

Ashish Naithani J.

 
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