Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Kumar Gupta vs State Of Uttarakhand And Another
2026 Latest Caselaw 1049 UK

Citation : 2026 Latest Caselaw 1049 UK
Judgement Date : 16 February, 2026

[Cites 8, Cited by 0]

Uttarakhand High Court

Ajay Kumar Gupta vs State Of Uttarakhand And Another on 16 February, 2026

                                                                                    2026:UHC:987



                                                             Judgement Pronounced on:16.02.2026
                                                               Judgement Reserved on: 10.11.2025

       IN THE HIGH COURT OF UTTARAKHAND
                   AT NAINITAL
                 WRIT PETITION (CRIMINAL) NO. 570 OF 2024

    Ajay Kumar Gupta                                                             ......Petitioner

                                                Versus

   State of Uttarakhand and Another                                           .....Respondents

                                     with
              WRIT PETITION (CRIMINAL) NO. 562 OF 2024
    Anil Kumar Gupta                          ......Petitioner
                                    Versus
    State of Uttarakhand and Another               .....Respondents
                                     With
            CRIMINAL MISC. APPLICATION NO. 1120 OF 2024
     Anil Kumar Gupta                                 ......Applicant
                                    Versus
    State of Uttarakhand                            .....Respondent
                                     With
            CRIMINAL MISC. APPLICATION NO. 1121 OF 2024
     Ajay Kumar Gupta                                ......Applicant
                                                Versus
   State of Uttarakhand                                                       .....Respondents


   Presence:
   Mr. Lalit Sharma, learned counsel for the Petitioners in WPCRL Nos. 562 and
   570 of 2024 and learned counsel for the Applicants in C-482 Nos. 1120 and
   1121 of 2024.
   Mr. Amit Bhatt, learned Government Advocate, assisted by Mr. S. S. Chauhan,
   learned Deputy Advocate General, Mr. Kuldeep Singh Rawal, learned


                                                                                                    1
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987


   Additional Government Advocate, and Mr. Vikash Uniyal, learned Brief Holder,
   for the State of Uttarakhand.
   Mr. Piyush Garg, learned counsel for the Central Bureau of Investigation.


   Hon'ble Ashish Naithani, J.
   1. These four matters, though separately numbered and instituted under
       different statutory provisions, arise out of the same First Information
       Report dated 24.05.2024, registered as Case Crime No. 119 of 2024, at
       Police Station Rajpur, District Dehradun, and therefore have been heard
       together and are being decided by this common judgment.


   2. WPCRL No. 562 of 2024 and WPCRL No. 570 of 2024 have been filed
       invoking the extraordinary jurisdiction of this Court under Article 226
       of the Constitution of India, seeking quashing of the aforesaid FIR and
       the consequential investigation. C-482 No. 1120 of 2024 and C-482
       No. 1121 of 2024 have been instituted under Section 482 of the Code of
       Criminal Procedure, seeking quashing of the criminal proceedings
       arising out of the same FIR and subsequent actions taken during
       investigation.


   3. The gravamen of the allegations in the FIR is that the acts and conduct
       attributed to the Applicants allegedly drove the deceased to commit
       suicide, thereby attracting the offence punishable under Section 306 of
       the Indian Penal Code. The State's case is primarily founded upon a
       purported suicide note, which is stated to implicate the Applicants.




                                                                                                   2
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987


   4. During the course of investigation, and as reflected from the remand
       proceedings dated 01.06.2024, additional penal provisions, namely
       Sections 385, 420, and 120-B of the Indian Penal Code, were also
       incorporated. The Applicants were remanded to custody, and
       investigation proceeded on the said basis.


   5. Since the factual foundation, the FIR, the parties involved, and the legal
       issues arising for consideration are common, these proceedings were
       directed to be listed together and were heard analogously from time to
       time.


   6. A central issue that emerged during the pendency of these matters was
       the authenticity and evidentiary value of the alleged suicide note. In
       view thereof, this Court, by specific judicial orders, summoned the
       Investigating Officer to clarify the status of forensic examination
       pertaining to the handwriting of the deceased.


   7. The Investigating Officer placed on record that the suicide note had
       been sent for forensic examination; however, the Forensic Science
       Laboratory was unable to arrive at a conclusive opinion regarding
       authorship due to certain anomalies. It was further stated that efforts
       were made to obtain cooperation from the son of the deceased for
       comparative handwriting samples, but the same did not materialize.


   8. Throughout the pendency of the proceedings, this Court monitored the
       progress of investigation and repeatedly called for progress reports,
       including DVR and CDR reports, while balancing the rights of the



                                                                                                   3
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987


       Applicants as well as the concerns raised on behalf of the complainant
       regarding the pace and manner of investigation.


   9. Learned State counsel ultimately made a statement before this Court
       that the final report had been submitted in the matter. Thereafter,
       arguments were heard at length in all the connected cases.


   10. Since all four proceedings emanate from the same FIR, involve
      identical factual allegations, overlapping legal issues, and common
      questions of law, they are being decided by this common judgment.



   11.         Learned counsel for the Petitioners in WPCRL Nos. 562 and 570
       of 2024 and learned counsel for the Applicants in C-482 Nos. 1120 and
       1121 of 2024 submitted that the very registration of the FIR dated
       24.05.2024 is an abuse of the process of law, as the basic ingredients of
       the offence punishable under Section 306 of the Indian Penal Code are
       not made out even if the allegations contained therein are taken at their
       face value.


   12.         It was contended that the FIR is founded primarily upon a
       purported suicide note, which forms the fulcrum of the prosecution
       case, yet the said document itself is surrounded by serious doubt.
       Learned counsel submitted that the forensic examination of the suicide
       note has failed to establish that it was authored by the deceased, and the
       Forensic Science Laboratory has not returned any conclusive opinion
       regarding handwriting attribution.



                                                                                                   4
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987




   13.         Learned counsel further argued that in the absence of a clear and
       reliable forensic opinion connecting the suicide note with the deceased,
       the entire prosecution case loses its foundation, as there is no
       independent material demonstrating any act of instigation, aid, or
       intentional conduct on the part of the Applicants so as to attract the
       offence of abetment to suicide.


   14.         It was further urged that mere allegations of harassment,
       monetary disputes, or interpersonal discord, even if assumed to be true,
       do not ipso facto constitute abetment within the meaning of Section 107
       IPC. Learned counsel submitted that the FIR and the materials collected
       during investigation do not disclose any proximate, direct, or active
       role played by the Applicants that could be said to have driven the
       deceased to take the extreme step.


   15.         Learned counsel for the Applicants also assailed the subsequent
       addition of offences under Sections 385, 420, and 120-B IPC,
       contending that the said provisions were mechanically incorporated
       during remand without any foundational material. It was argued that the
       essential ingredients of extortion, cheating, or criminal conspiracy are
       conspicuously absent from the record.


   16.         It was further submitted that the continuation of criminal
       proceedings, despite the investigation having culminated in a final
       report and despite the absence of legally sustainable material, would




                                                                                                   5
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987


       amount to unwarranted harassment of the Applicants and a misuse of
       the criminal justice machinery.


   17.         Per contra, learned Government Advocate, appearing for the
       State, submitted that the FIR discloses serious allegations which require
       thorough judicial scrutiny at the appropriate stage. Learned State
       counsel contended that the scope of interference, whether under Article
       226 of the Constitution or under Section 482 CrPC, is limited and that
       this Court should be slow in stifling a prosecution at its threshold.


   18.         Learned State counsel argued that the suicide note, coupled with
       other surrounding circumstances, including the statements recorded
       during investigation, prima facie indicate the involvement of the
       Applicants. It was submitted that the inability of the Forensic Science
       Laboratory to return a conclusive opinion does not render the suicide
       note non-existent or wholly irrelevant, and that its evidentiary value is a
       matter to be appreciated during trial.


   19.         Learned State counsel further submitted that the investigation
       was conducted in accordance with law, that all relevant electronic and
       documentary evidence, including DVR and CDR records, were
       collected, and that the final report has now been submitted before the
       competent court. It was urged that disputed questions of fact cannot be
       adjudicated in proceedings under Article 226 or Section 482 CrPC.


   20.         Learned counsel appearing for the private Respondent supported
       the submissions advanced on behalf of the State and contended that the



                                                                                                   6
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987


       deceased was subjected to sustained mental pressure and coercive
       circumstances, which ultimately resulted in the commission of suicide.
       It was argued that the allegations disclose a continuing course of
       conduct, and therefore the offence of abetment cannot be ruled out at
       this stage.


   21.         Learned counsel for the private Respondent further submitted that
       the Applicants have sought to prematurely terminate the criminal
       proceedings by invoking the extraordinary jurisdiction of this Court,
       and that the truthfulness or otherwise of the suicide note and other
       evidence must be tested only during trial.


   22.         In rejoinder, learned counsel for the Applicants reiterated that the
       criminal law cannot be permitted to operate on conjectures and
       surmises, particularly in a case resting almost entirely upon a document
       whose authorship itself remains unestablished. It was urged that
       allowing the prosecution to continue in such circumstances would
       defeat the very object of inherent and constitutional safeguards against
       abuse of process.


   23.         Heard learned counsel for the parties and perused the records.


   24.         At the outset, it is necessary to reiterate the well-settled legal
       position that the power of this Court under Article 226 of the
       Constitution of India and under Section 482 of the Code of Criminal
       Procedure is extraordinary and is to be exercised sparingly, with
       circumspection, and only to prevent abuse of the process of law or to
       secure the ends of justice. At the same time, it is equally settled that


                                                                                                   7
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987


       where the uncontroverted allegations and the material collected during
       investigation do not disclose the commission of any cognizable
       offence, this Court would be failing in its duty if it permits the criminal
       process to continue merely for the sake of form.


   25.         The offence alleged against the Applicants is primarily under
       Section 306 IPC. In order to constitute the offence of abetment to
       suicide, the prosecution must prima facie establish the existence of
       abetment as defined under Section 107 IPC, namely instigation,
       conspiracy, or intentional aid. The element of mens rea and a live,
       proximate link between the conduct of the accused and the act of
       suicide are indispensable requirements.


   26.         In the present case, the foundation of the prosecution case rests
       almost entirely upon a purported suicide note, which is alleged to have
       been authored by the deceased and to contain imputations against the
       Applicants. It is not in dispute that this suicide note was sent for
       forensic examination with respect to handwriting attribution.


   27.         The record reflects that the Forensic Science Laboratory was
       unable to return a conclusive opinion regarding the authorship of the
       suicide note due to certain anomalies. This Court had, on more than one
       occasion, called upon the Investigating Officer to clarify the status of
       the forensic examination, and it was candidly stated before this Court
       that no definitive forensic linkage between the handwriting on the
       suicide note and that of the deceased could be established.




                                                                                                   8
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987


   28.         In a prosecution for abetment to suicide, where the suicide note is
       projected as the principal incriminating circumstance, the authenticity
       and authorship of such a document assumes critical significance. While
       it is true that the absence of a forensic opinion may not, in all cases, be
       fatal, the weight to be attached to such a document at the threshold
       stage cannot be ignored, particularly when no other cogent material is
       shown to independently establish instigation or intentional aid.


   29.         Apart from the suicide note, the FIR and the material collected
       during investigation do not disclose any specific act, overt or covert, on
       the part of the Applicants which could be said to have directly or
       indirectly driven the deceased to commit suicide. The allegations, at
       their highest, indicate disputes of a personal or financial nature, but fall
       short of demonstrating the degree of culpable conduct required to
       attract Section 306 IPC.


   30.         It is a settled principle that mere allegations of harassment,
       discord, or strained relations, without something more, cannot
       constitute abetment to suicide. The law requires a proximate cause, a
       clear mens rea, and a demonstrable nexus between the accused's
       conduct and the suicide. The material on record, even if taken at face
       value, does not prima facie satisfy these requirements.


   31.         The subsequent addition of offences under Sections 385, 420, and
       120-B IPC also merits careful scrutiny. The record does not reveal any
       foundational material showing the essential ingredients of extortion or
       cheating, such as dishonest inducement, delivery of property pursuant
       thereto, or wrongful loss and corresponding wrongful gain. Similarly,


                                                                                                   9
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987


       the element of criminal conspiracy has been invoked without any
       tangible material indicating a meeting of minds.


   32.         This Court is conscious of the submission advanced on behalf of
       the State that disputed questions of fact ought not to be examined at this
       stage. However, the present case does not call for a detailed
       appreciation of evidence, but rather for an examination as to whether
       the allegations and the material collected disclose the commission of
       the offences alleged. Where the basic ingredients of the offences are
       conspicuously absent, permitting the prosecution to proceed would
       itself amount to an abuse of process.


   33.         Much emphasis was laid by learned counsel for the State and the
       private Respondent on the proposition that the evidentiary value of the
       suicide note and other material is a matter for trial. While that
       proposition is unexceptionable, it presupposes the existence of prima
       facie material capable of sustaining the charge. In the absence of a
       conclusive forensic opinion and in the absence of any other
       independent incriminating material, the continuation of criminal
       proceedings would rest on speculation rather than on legally sustainable
       grounds.


   34.         This Court also cannot be unmindful of the fact that the
       investigation has culminated in submission of the final report. The
       prolonged pendency of the proceedings, coupled with the absence of
       foundational material, reinforces the conclusion that allowing the
       criminal process to continue would result in undue prejudice to the
       Applicants without serving the ends of justice.


                                                                                                 10
WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and
Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of
Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs
State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs
State of Uttarakhand and Another

                                                                            Ashish Naithani J.
                                                                                     2026:UHC:987




   35.         The inherent and constitutional powers of this Court exist
       precisely to ensure that criminal law is not set in motion or allowed to
       continue on the basis of conjectures, surmises, or legally insufficient
       material. The present case squarely falls within that protective ambit.


   36.         In view of the foregoing discussion, this Court is of the
       considered opinion that the allegations contained in the FIR, the
       material collected during investigation, and the circumstances placed
       on record do not disclose the commission of offences punishable under
       Sections 306, 385, 420, or 120-B IPC, even prima facie. Continuation
       of the criminal proceedings would, therefore, amount to an abuse of the
       process of law.


                                                ORDER

In view of the reasons recorded hereinabove, this Court is of the considered opinion that continuation of the criminal proceedings arising out of First Information Report dated 24.05.2024, registered as Case Crime No. 119 of 2024, Police Station Rajpur, District Dehradun, would amount to an abuse of the process of law.

Consequently, WPCRL No. 562 of 2024 and WPCRL No. 570 of 2024 are allowed. The First Information Report dated 24.05.2024, registered as Case Crime No. 119 of 2024, Police Station Rajpur, District Dehradun, and all proceedings consequent thereto, are hereby quashed.

WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs State of Uttarakhand and Another

Ashish Naithani J.

2026:UHC:987

C-482 No. 1120 of 2024 and C-482 No. 1121 of 2024 are also allowed. All criminal proceedings arising out of the aforesaid FIR, including the proceedings pending before the competent court pursuant to the remand orders and the final report submitted in the matter, are hereby quashed.

All interim orders, if any, stand vacated.

The connected proceedings, if any, shall also stand closed.

Ashish Naithani, J.

Dated:16.02.2026 NR/

WRIT PETITION (CRIMINAL) NO. 570 OF 2024------Ajay Kumar Gupta v. State of Uttarakhand and Another with WRIT PETITION (CRIMINAL) NO. 562 OF 2024------Anil Kumar Gupta v. State of Uttarakhand and Another, Criminal Miscellaneous Application No. 1120 of 2024-----Anil Kumar Gupta vs State of Uttarakhand with Criminal Miscellaneous Application No. 1121 of 2024-----Ajay Kumar Gupta vs State of Uttarakhand and Another

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 : IDRC

 
 
Latestlaws Newsletter