High Court Punjab-Haryana High Court

Sukhminder Singh And Another vs Harcharan Singh And Another on 21 July, 2009

Punjab-Haryana High Court
Sukhminder Singh And Another vs Harcharan Singh And Another on 21 July, 2009
Crl. Misc. No. M-5426 of 2008           1

         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                        Crl. Misc. No.M-5426 of 2008
                          Decided on : 21-07-2009

Sukhminder Singh and another

                                               ....Petitioners

                     VERSUS

Harcharan Singh and another

                                               ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. P.P.S.Duggal, Advocate for the petitioners.

Mr. Mandeep K Saajan, Advocate for the respondents.

MAHESH GROVER, J

This is a petition under Section 482 of the Code of Criminal

Procedure praying for quashing of a complaint (Annexure P-4) and the

consequent summoning order dated 11.8.2007 (Annexure P-5) passed by the

Trial Court.

Complainant-respondent no.2 Atma Singh preferred a

complaint against the petitioners and number of other persons under the

provisions of Section 500, 506 IPC. The essence of the allegations against

the petitioners and other persons has been brought in para nos. 4, 5 and 6 of

the complaint which are extracted hereunder:-

“4 That accused no.1 namely Baljeet Singh has

given an application to the SSP, Faridkot against the

complainants and Baltej Singh s/o Bachan Singh, Baldev Singh

s/o Bachan Singh, Harcharan Singh s/o Bagh Singh, Jagdev
Crl. Misc. No. M-5426 of 2008 2

Singh s/o Ahala Singh, Balraj Singh s/o Hakam Singh, the

complaint was totally false and was full of mis statement.

There was no truth in it. This application was marked to SP(H),

Faridkot, because of this application the police went to the

houses of the complainants number of times, because of coming

of the police number of time at the residence, the reputation of

the complainants were hitted in the village and among the

relations, and the self respect was also shaked. The police

treated the complainants as accused, the police at the

application of the applicant has harassed the complainants and

others, many times the police forcibly has taken the

complainants to the police station as an accused from the

village, because of the various visits, at the office SP(H),

Faridkot, the people started looking us as accused, the

complainants also appeared as per call, before the office of the

SP(H) and they have to wait outside of the office of this officer,

the person of the area and other known of this officer, the

person of the area and other known persons started looking to

the complainants as accused.

5. That accused no.1 namely Baljeet Singh in conspiracy with

other accused persons and after the planning, to implicate the

complainants made out to totally false version, relating to

1.12.2006 made out a false story and gave this false

application to the office of SSP, Faridkot on 15.1.2007. The

above stated accused persons with conspiracy with each

other, some Shamlat land of panchayat, the suspended
Crl. Misc. No. M-5426 of 2008 3

Sarpanch Gurcharan Singh alongwith other accused has

illegally occupied it, because of this allegation possession

Gurcharan Singh and his other members have been

suspended, they don’t want to leave this illegal possession,

the Govt. has to construct water works upon this Shamlat

land the Govt. has issued the order for the vocation of the

illegal possession, regarding this the demarcation dated

1.12.2006, accused no. 7 and 8, in conspiracy with other

accused was conducted in the home and no information was

given to any other person. The complainants wants to vacate

this illegal possession of the panchayat land, on the

applications of the complainants, the demarcation on

6.6.2005 was done because of this grudge, accused no.1

namely Baljeet Singh conniving with other accused from

no.2 to no.10 gave a false application to the SSP, Faridkot

dated 15.1.2007.

6. That accused no.1 to 10 in conspiracy to take the revenge

from the complainants gave a false application against the

complainants and Baltej Singh s/o Bachan Singh, Baldev

Singh s/o Bachan Singh, Jagdev Singh s/o Ahala Singh,

Balraj Singh s/o Hakam Singh, this application for inquiry

was marked to SP(H) Faridkot. This application was

inquired into, the SP(H) Faridkot has called both of the

parties in his office, where accused no.1 to 10 has given the

false wrong statement allegating the complainants. Because

of conspiracy of the accused person and because of this false
Crl. Misc. No. M-5426 of 2008 4

application, the police came to call the complainants in the

village and in the house, in the village a gathering was

organized because of the false application we are worked all

in the gathering, because of this the complainants has to bear

insult, and the reputation was also hitted. The above stated

accused person in a conspiracy by stating wrongly has given

the false application. After inquiry the application was found

false and it was consigned.”

Apart from the above allegations there is no other allegation

against the petitioners. Learned Trial Court before whom the complaint was

presented after recording of the preliminary evidence summoned the

petitioners and other persons to stand trial.

In the instant petition, learned counsel for the petitioners has

contended that complaint is an abuse of the process of law. He has stated

that:-

(i) that a perusal of the complaint does not disclose of commission

of any offence

(ii) even if the allegations are taken to be correct, they does not

constitute commission of any offence by the petitioners and

other persons

(iii) that complaint is a counter blast to the complaint initiated by

accused Baljit Singh who had filed a complaint against Atma

Singh the present complainant under the provisions of Section

3 & 4 of the Prevention of Atrocities to Scheduled Castes and

Scheduled Tribes Act.

(iv) that the petitioners were arrayed as accused by the complainant
Crl. Misc. No. M-5426 of 2008 5

because they were mentioned as witnesses in the complaint

preferred by Baljit Singh.

(v) that the complainant has effected the compromise with Baljit

Singh and withdrawn the complaint which is reflected from

Annexure R-4 and as a result thereof, there are no proceedings

against Baljit Singh whereas petitioners continue to face the

trial.

Learned counsel prays that in view of the aforesaid, the present

petition deserves to be accepted and the complaint and the consequent

summoning order dated 11.8.2007 deserve to be quashed.

On the other hand, learned counsel for the respondent has

contended that there are specific averments in the complaint against the

petitioners which reveal the commission of a specific offence for which they

have been rightly summoned. Reliance was placed on judgment of this

Court in Kulbir Singh Uberoi versus M/s Kumar Industries (P&H) 2007

(3) RCR (Crl) 147 to contend that once cognizance has been taken by the

Trial Court in the complaint then the power under Section 482 Cr.P.C which

is to be used sparingly should not be ordinarily exercised and let the Trial

Court decide the matter.

I have heard learned counsel for the parties.

It is no doubt that powers under Section 482 Cr.P.C should be

exercised sparingly but if the Court is confronted with a situation where

abuse of the power is implicit from the facts of the case then in such an

eventuality power under Section 482 Cr.P.C has to be exercised in order to

thwart such an abuse at the hands of the complainant. The provisions of

Section 482 Cr.P.C are extracted hereunder:-

Crl. Misc. No. M-5426 of 2008 6

Section 482:- Saving of inherent powers of

High Court- Nothing in this Code shall be deemed to limit or

affect the inherent powers of the High Court to make such

orders as may be necessary to give effect to any order under

this Code, or to prevent abuse of the process of any Court or

otherwise to secure the ends of justice.”

In case State of Haryana and others versus Bhajan Lal and

others AIR 1992 SC 604(1) following tests were laid down for considering

the quashing of a complaint:-

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

a case 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
Crl. Misc. No. M-5426 of 2008 7

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 concerned Act (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 concerned Act,

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 accused and with a view to spite him due to private and

personal grudge.”

A perusal of the extract of the complaint which has been

reproduced above even if taken to be correct on the face of it does not reveal

commission of any offence. The allegations are simply vague and sweeping

in nature. There is no averment in the complaint as to how the petitioners

were instrumental in filing of the complaint by one Baljit Singh. The abuse

is further evident from the fact that Baljit Singh is the person who actually

initiated the complaint under provisions of Section 3 and 4 of the

Prevention of Atrocities to Scheduled Castes and Scheduled Tribes Act
Crl. Misc. No. M-5426 of 2008 8

against the complainant Atma Singh. Petitioners were merely cited as

witnesses in the said complaint and obviously the complaint was the

outcome of said Baljit Singh having mentioned the names of the petitioners

as witnesses. Perusal of Annexure R-4 reveals that the complainant has

settled the matter with Baljit Singh and has chosen to withdraw the

complaint against him while persisting with the proceedings against the

petitioners. In any eventuality if these circumstances are to be ignored the

facts still remains that the complainant was required to delineate the role of

each and every person so as to make out clearly that the offence stood

committed by them or prima facie established their complicity. But if the

complaint is silent on the role of the petitioners or the role of the individuals

who are so alleged to have committed the offence then even if the complaint

is permitted to go on it is unlikely to result in any conviction of person. So

far as looking on from this angle, complaint (Annexure P-4) and the

consequent summoning order dated 11.8.2007 (Annexure P-5) passed by the

Trial Court deserve to be quashed as persisting with the proceedings is

unlikely to lead to any conviction of any person.

Having regard to the aforesaid, the present petition is allowed

and complaint (Annexure P-4) and the consequent summoning order dated

11.8.2007 (Annexure P-5) passed by the Trial Court are hereby quashed.

July 21, 2009                                   (Mahesh Grover)
rekha                                              Judge