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

Unknown vs State Of Uttarakhand And Another
2025 Latest Caselaw 3293 UK

Citation : 2025 Latest Caselaw 3293 UK
Judgement Date : 26 June, 2025

Uttarakhand High Court

Unknown vs State Of Uttarakhand And Another on 26 June, 2025

                                                       2025:UHC:5450




HIGH COURT OF UTTARAKHAND AT NAINITAL
       Criminal Misc. Application No. 305 of 2017
                         26th June, 2025



Ankit and Another                                 -- Applicants
                               Versus

State Of Uttarakhand and Another                   --Respondents

----------------------------------------------------------------------
Presence:-
Mr. Bhupesh Kandpal, learned counsel for the applicants.
Mr. Deepak Bisht, learned DAG along with Mr. Prabhat Kandpal,
learned Brief Holder for the State.
----------------------------------------------------------------------

JUDGMENT:

(per Alok Mahra J.)

Heard learned counsel for the applicants and

learned Deputy Advocate General for the State.

2. In the present C482 application, the present

applicants are seeking to quash entire proceedings of

Criminal Case No. 508 of 2015, State vs. Arvind Sharma

and others, pending before the learned Judicial

Magistrate Vikasnagar, Dehradun, wherein the present

applicants are facing the trial for the offences punishable

under Sections 457, 427, 323, 504, 506, 488, 511 and

120B of IPC (arising out of FIR No.65 of 2015).

3. Brief facts of the case are that an FIR was

lodged by respondent no. 2, registered as FIR No. 65 of

2025:UHC:5450

2015 by implicating the applicants with the allegation

that the applicants alongwith two other were trying to

raise illegal construction on the rented shop of

respondent no.2. On this FIR, the investigation was

commenced and thereafter charge sheet was filed.

4. Learned counsel for the applicants submits

that the Trial Court took cognizance on the charge sheet

in a printed proforma by filling up the blanks which itself

reveals that the learned Trial Court while taking

cognizance has not applied its judicial mind.

5. I perused the summoning order and on perusal

of the same it reveals that the summoning order has

been passed in a printed proforma by filing up the blanks

which reveals that the Trial Court has not applied its

judicial mind and in a very cursory manner the Trial

Court took cognizance. In reference to this learned

counsel for the applicants placed reliance on the

judgment of the Hon'ble Apex Court rendered in the case

of Sunil Bharti Mittal vs. Central Bureau of Investigation ,

AIR 2015 Supreme Court 923, wherein the Hon'ble Apex

Court has held that while taking cognizance on the

charge sheet the Magistrate should apply its judicial

mind after examining entire materials including case

diary.

2025:UHC:5450

6. In support of the argument that the

summoning order was issued in printed proforma by

filling up the blanks learned counsel for the applicants

placed reliance in one of the judgment rendered by the

Allahabad High Court in the case of Vishnu Kumar Gupta

& anr. Vs. State of U.P. and anr., 2020 SCC OnLine 1363

and particularly he referred paras 17, 18 and 19 which

are being reproduced herein below:

"17. In the case of Harishchandra Prasad Mani and others (supra), it was held in para 12 that it is well settled by a series of decisions of this Court that cognizance cannot be taken unless there is at least some material indicating the guilt of the accused vide R.P. Kapur v. State of Punjab AIR 1960 SC 866: (1960) 3 SCR 388: 1960 Cri LJ 1239, State of Haryana v. Bhajan Lal 1992 Supp (1) SCC 335: 1992 SCC (Cri) 426, Janata Dal v.

H.S. Chowdhary (1992) 4 SCC 305: 1993 SCC (Cri) 36, Raghubir Saran (Dr.) v. State of Bihar AIR 1964 SC 1:(1964) 2 SCR 336:(1964) 1 CRi LJ 1, State of Karnataka v. M Devendrappa (2002) 3 SCC 89: 2002 SCC (Cri) 539 and Zandu Pharmaceutical Works Ltd. v. Mohd. Sharaful Haque (2005) 1 SCC 122: 2005 SCC (Cri) 283.

18. This type of order has already been held unsustainable by this Court in the case of Ankit (supra) relying on in a number of decisions of the Apex Court. The relevant portion of the said decision, is extracted below:"Although as held by this Court in the case of Megh Nath Guptas & Anr V State of U.P. And Anr, 2008 (62) ACC 826, in which reference has been made to the cases of Deputy Chief Controller Import and Export Vs Roshan Lal Agarwal, 2003 (4^) ACC 686 (SC), UP Pollution Control Board Vs Mohan Meakins, 2000 (2) JIC 159 (SC): AIR 2000 SC 1456 and Kanti Bhadra Vs State of West Bengal, 2000 (1) JIC 751 (SC): 2000 (40) ACC 441 (SC), the Magistrate is not required to pass detailed reasoned order at the time of taking cognizance on the charge sheet, but it does not mean that order of taking cognizance

2025:UHC:5450

can be passed by filling up the blanks on printed proforma. At the time of passing any judicial order including the order taking cognizance on the charge sheet, the Court is required to apply judicial mind and even the order of taking cognizance cannot be passed in mechanical manner. Therefore, the impugned order is liable to be quashed and the matter has to be sent back to the Court below for passing fresh order on the charge sheet after applying judicial mind."(Emphasis supplied)

19. In view of the above, the conduct of the judicial officers concerned in passing orders on printed proforma by filling up the blanks without application of judicial mind is objectionable and deserves to be deprecated. The summoning of an accused in a criminal case is a serious matter and the order must reflect that Magistrate had applied his mind to the facts as well as law applicable thereto."

7. I have gone through with both the orders and

admittedly in the present case the summoning order have

been passed in the printed proforma which itself reveals

that the Trial Court without applying judicial mind took

cognizance and summoned the present applicants. The

Trial Court should keep in mind that the summoning of a

person in a criminal case is a serious matter and the

order must reflect that the Magistrate applied its judicial

mind which is not reflected from the order

8. Learned Deputy Advocate General for the State

fairly submits that while taking cognizance in criminal

matter, the Magistrate should apply its judicial mind and

in the present case the Magistrate while taking

cognizance on the charge sheet has not applied its

2025:UHC:5450

judicial mind. He also submits that the matter may be

remanded back to the Trial Court to decide afresh within

stipulated period.

9. After hearing arguments of the learned counsel

for the parties, and further in the light of the judgments

as relied by the learned counsel for the applicants, it is

explicitly clear that summoning order passed by the Trial

Court is cryptic. The Trial Court failed to exercise the

jurisdiction vested to it.

10. Accordingly, C482 application succeeds and is

allowed. The cognizance/summoning order is hereby

quashed qua the applicants. The Trial Court is directed

to exercise discretionary power and decide afresh while

taking cognizance on the charge sheet after taking into

consideration the entire materials and pass appropriate

order in accordance with law within three weeks from the

date of presentation of certified copy of this order.

(ALOK MAHRA, J.) Dated: 26.06.2025 BS

BALWANT

DN: c=IN, o=HIGH COURT OF UTTARAKHAND, ou=HIGH

2.5.4.20=fbbd191c8bdb8b16e8ca7937deaf72a17c02fe2eacb f28cdf4ba7ce8640c5820, postalCode=263001,

SINGH st=UTTARAKHAND, serialNumber=04E141DF4614F9A4D5F48346EB553DE5185F 418755DC00A7A13C14A680C3FA90, cn=BALWANT SINGH Date: 2025.06.26 18:24:56 +05'30'

 
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