2019 INSC 0014 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL  APPEAL No.21   OF 2019 (Arising out of S.L.P.(CRL.) No. 10570 of 2018) Monu ….Appellant(s) VERSUS State of U.P. & Anr.        ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. Leave granted. 2. This   appeal   is  filed  against   the  final   judgment and   order   dated   29.10.2018   passed   by   the   High Court   of   Judicature   at   Allahabad   in   an   Application filed   under   Section   482   of   the   Code   of   Criminal Procedure,   1973   (hereinafter   referred   to   as   “the Code”)   bearing   No.   33965   of   2018   whereby   the 1 Single   Judge   of   the   High   Court   dismissed   the application filed by the appellant herein. 3. Few   facts   need   mention   hereinbelow   to appreciate   the   short   controversy   involved   in   this appeal. 4. By   impugned   order,   the   Single   Judge dismissed   the   appellant’s   application   filed   under Section   482   of  the   Code  wherein  the  challenge   was to set aside the charge sheet dated 18.09.2015 and 22.09.2017   framed   by   the   Additional   Sessions Judge/Fast   Track,   Court   No.3,   Muzaffarnagar arising   out   of  Sessions   Trial   No.798  of  2017,   State vs. Monu   under Sections 420, 498A, 323, 376, 506 of the Indian Penal Code, 1860 (hereinafter referred to   as   “IPC”)   and   Sections   3   and   4   of   the   Dowry Prohibition   Act,   1961,     Police   Station­   Mahila Thana, District­Muzaffarnagar.   5. The   short   question,   which   arises   for consideration   in   this   appeal,   is   whether   the   High 2 Court   was   justified   in   dismissing   the   appellant’s application filed under Section 482 of the Code.  6. Heard learned counsel for the parties.  7. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case,  we are constrained to set aside the impugned order and remand the case to the High Court for deciding the appellant’s   application,   out   of   which   this   appeal arises, afresh on merits in accordance with law. 8. On perusal of the impugned order, we find that the   Single   Judge   dismissed   the   application   by passing the following order: “ I have gone through the impugned order and I  find  that  there  is  no  illegality  or  perversity either   in   the   eye   of   law.     I   do   not   find   any good   ground   to   interfere   with   the   order impugned.” 9. We   are   unable   to   know   much   less   to appreciate  even   the  factual   matrix   of  the   case   after reading the impugned judgment.  3 10. In   our   view,   the   Single   Judge   ought   to   have first set out the brief facts of the case with a view to understand   the   factual   matrix   and   then   should have   examined   the   challenge   made   to   the proceedings in the light of the principles of law laid down by this Court on the question involved with a view to record the findings on the grounds urged by the   appellant   as   to   whether   any   case   for interference therein is made out or not.  11. We   find   that   the   aforementioned   exercise   was not   done   by   the   High   Court   while   passing   an unreasoned   impugned   order,   which   does   not disclose any application of mind to the case.  12.  We, therefore, find ourselves unable to concur with  such  casual  disposal   of  the  application   by  the High   Court   and   feel   inclined   to   set   aside   the impugned   order   and   remand   the   case   to   the   High Court   (Single   Judge)   with   a   request   to   decide   the 4 application afresh on merits in accordance with law keeping in view the aforementioned observations. 13. Having   formed   an  opinion   to   remand  the   case in the light of our reasoning mentioned above, we do not   consider   it   proper   to   go   into   the   merits   of   the case. 14. In view of the foregoing discussion, the appeal succeeds   and   is   accordingly   allowed.   Impugned order is set aside. The case is remanded to the High Court for its decision on merits uninfluenced by any of our observations in this order.                                                 .………...................................J.                                     [ ABHAY MANOHAR SAPRE ]                                            … ...……..................................J.              [R. SUBHASH REDDY] New Delhi; January 07, 2019 5