High Court Patna High Court

Pradeep Lal Poddar vs The State Of Bihar And Anr. on 16 May, 2006

Patna High Court
Pradeep Lal Poddar vs The State Of Bihar And Anr. on 16 May, 2006
Author: J Bhatt
Bench: J Bhatt

JUDGMENT

J.N. Bhatt, C.J.

Page 1249

1. This is an application under Section 482 Of the Code of Criminal Procedure, 1973 ( In short “ the Code“), by which the petitioners have made a prayer for quashment of the order dated 09.9.2004 of Sub Divisional Judicial Magistrate, Jhanjharpur, in C.R. No. 198 of 2004 by which the learned Court below has taken cognizance of the offence under Section 498A of the Indian Penal Code.

Page 1250

2. The instant trial arises out of a complaint filed by the complainant-wife against her husband, petitioner, and others alleging, inter alia, that she was married with petitioner in 1995 but soon after the marriage, the husband and other accused persons started making a demand of Rajdoot motorcycle from the complainant and for non-fulfilment of the demand, they tortured and assaulted the complainant and also stopped her food and ultimately, drove out from her matrimonial house.

3. Learned Counsels for the parties have been heard. The Police papers and record emerging from the present case have also been examined.

4. In order to avail the inherent powers of the High Court under Section 482 of the Code for quashment of the Criminal Proceedings, it has to be shown that there is exceptional case for exercise of such powers. While exercising the jurisdiction under Section 482 of the Code, the High Court would not embark upon a fresh inquiry – whether the allegations against the petitioners in the complaint is likely to be established or not. The power under Section 482 of the Code, as per the settled proposition of law, has to be exercised sparingly. Such powers are extra-ordinary powers and are designed to help those persons against whom, on plain reading of the complaint petition or relevant papers, no offence is made out or constituted. The interference in minor matters with the help of Section 482 of the Code would be warranted only when the complaint or the first information report or the Police papers do not, even on plain perusal, constitute, prima facie, any offence against the accused persons.

5. In the recent decision in the case of Mohd. Malek Mondal v. Pranjal Bardalal and Anr. (2005) 10 SCC 608, the Hon’ble Apex Court has highlighted. once again, the principles for the purpose of exercising powers under Section 482 of the Code for quashing the criminal proceedings. When and how such powers should be excercised are also articulated and expounded. Obviously, such powers are to be exercised sparingly and with caution and not to stifle legitimate prosecution. Such powers could only be exercised in a case where the complaint does not disclose any offence and it is brought to the notice of the Court that it is frivolous, excessive, vexatious or oppressive. At that stage of quashment of the proceedings, meticulous appreciation of evidence or quality of the material or detailed analysis is not warranted.

6. The facts and circumstances of this case, viewed in the light of the aforesaid proposition of law, do not call for any interference with the impugned order. This Court is, therefore, satisfied that there is no substance in the present petition. Hence, the same shall stand rejected. Rule is discharged.