/2022 INSC 0318/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION  SPECIAL LEAVE PETITION (CRL.) NO. 2953 OF 2022 Ramveer Upadhyay & Anr.        ...Petitioners Versus State of U.P. & Anr.         ...Respondents J U D G M E N T  Indira Banerjee, J.  This special leave petition is against a final judgment and order dated 7 th   March   2022   passed   by   the   High   Court   of   Judicature   at   Allahabad, dismissing   the   application   filed   by   the   Petitioner   under   Section   482   of   the Criminal   Procedure   Code,   1973   being   case   No.29704   of   2021,   whereby   the Petitioner   had   challenged   the   order   dated   17 th   September   2021   passed   by the 4 th   Additional District and Sessions Judge, Hathras taking cognizance of the   complaint   filed   by   the   Respondent   No.2   under   Section   365   read   with Section   511   of   the   Indian   Penal   Code,   1860   (IPC)   and   Section   3(1)(Dha)   of Scheduled Castes and Scheduled Tribes (Prevention of Atrocities Act), 1989, hereinafter referred to as “the Atrocities Act”.         1 2. Mr.   Ranjit   Kumar,   Senior   Advocate   appearing   on   behalf   of   the Petitioners   opened   his   arguments   contending   that   this   case   is   a   classic example   of   malicious   prosecution   of   the   petitioners,   who   have   been embroiled in a false criminal case, due to political animosity. The complaint in   the   Court   of   the   2nd   Additional   District   and   Sessions   Judge/Special Judge   under   the   Atrocities   Act,   under   section   156   (3)   of   the   CrPC   ,   which has given rise to these proceedings, has been filed by the Respondent No. 2 at   the   instance   of   Devendra   Agarwal,   Ex­MLA   ,   a   political   opponent   of   the Petitioner   No.   1.   The   Petitioner   No.   1   and   the   said   Devendra   Aggarwal   had fought elections against each other several times.  3. Earlier,   on   or   about   1st   January   2010,   Smt.   Meera   Devi,   wife   of   the Respondent   No.2   had   filed   a   complaint   before   the   District   Magistrate, Mahamaya   Nagar   District   (now   Hathras   District)   stating   that   the Respondent No.2 had been abducted by the brothers of the Petitioner No. 1, to   forcibly   make   him   vote   in   favour   of   their   party,   in   the   MLC   election   of 2010. In the said complaint it was alleged that the Petitioner had abused the Respondent No.2 by his caste, using filthy language.  4. On the same day, that is, 1st January 2010, Devendra Aggarwal wrote a letter to the District Magistrate for release of the Respondent No.2. In the aforesaid   letter,   it   was   stated   that   the   Petitioners   had   abused   the Respondent No.2 in filthy language by reference to his caste.  5. On 2 nd    January 2010, Meera Devi filed an application in the Court of the Judicial Magistrate, Sadabad, Hathras under Section 156(3) of the Code 2 of   Criminal   Procedure   (Cr.P.C   ),   being   Complaint   No.   412   of   2010   for directions   on   the   Station   House   Officer   (SHO)   at   Chandappa   Police   Station to register her Complaint of abduction of her husband. 6. A complaint was thereafter registered, pursuant to which Crime Case No. 17/2010 was started. The case was investigated by the Circle Inspector Sadabad,   Hathras.     After   investigation,   the   Police   filed   a   final   report   of closure   of   the   case,   opining   that   no   incident   of   abduction,   as   alleged   had taken place, and the complaint had been filed out of political animosity. 7. Meera   Devi   filed   a   Protest   Petition   which   was   dismissed.   The   High Court   did   not   interfere   with   the   order   of   dismissal   of   her   Protest   Petition. Meera   Devi   approached   this   Court.   Pursuant   to   the   orders   of   this   court, further investigation was held by the CB CID. The Investigating Officer filed a final report dated 17.10.2018 in favour of the Petitioners.  Meera Devi filed a Protest Petition. By an order dated 5th September 2020, the Special Judge under the Atrocities Act, Hathras rejected the Protest Petition filed by Meera Devi in Case No. 17/2010. 8. In February 2017, the Petitioner had contested the Assembly elections from   Sadabad   Constituency.   Mr.   Devendra   Aggarwal   also   contested   the election from the same constituency as a candidate of a rival political party. It is alleged that, on 8th February 2017, when the Petitioner No 1’s son was campaigning   for   the   Petitioner   No   1,   Devendra   Aggarwal,   who   was   then   a sitting   MLA   of   the   ruling   party,   attacked   the   Petitioner   No   1’s   son   and   his supporters and opened fire indiscriminately. 3 9. One Pushpendra Singh, a supporter of the Petitioner No 1, was killed in   the   incident.     Pushpendra’s   father,   Ramhari   Sharma   lodged   an   FIR, arraigning   Devendra   Aggarwal   as   Accused   No.1,   pursuant   to   which   a criminal case was started against Devendra Aggarwal and others,   inter alia , under Section 302 of the Indian Penal Code.         10.   It is stated that since Devendra Aggarwal was the sitting MLA of the ruling party, the police did not take action to arrest him.   The father of the deceased Pushpendra, Ramhari Sharma filed a Criminal Misc. Writ Petition No.2739/2017   in   the   High   Court   praying   for   action   against   Devendra Aggarwal.    11. On 26 th  October 2017, the Respondent No.2 filed an application in the Court   of   the   Additional   Sessions   Judge/Special   Judge   SC/ST   Act,   Hathras under   Section   156(3)   of   the   Cr.P.C   alleging   that   the   Petitioner   No.1   along with his Personal Assistant, Ranu Pandit, being the Petitioner No.2 and 6­7 other persons had abused him in filthy language and asked his associates to drag him into the car which they could not do, as a crowd had gathered, and there was resistance put up.     The Respondent No.2 prayed for direction on the   SHO,   Chandappa   Police   Station   to   register   the   case   against   the Petitioners.  12. The   relevant   averments   in   the   said   complaint   are   extracted hereinbelow for  convenience:­  4 “1.   The   applicant   belongs   to   “Dhobi’   caste   –   a   scheduled   caste   and   is former BDC Member.  2. …. 3.   That   on   01.09.2017,   at   about   2.45   or   3   P.M.   in   the   afternoon,   the opposite   party   no.1   Ramveer   Upadhyay   came   to   Village­Bisana   along with   his   convoy   of   vehicles   and   after   seeing   the   Complainant   started abusing of his caste and on the road, he said that Saley dhobi you had forgotten   your   position   and   your   wings   have   come   out   and   you   are running   up   to   Supreme   Court.   You   will   be   sent   at   a   place   from   where you   will   never   come   back.   When   the   Complainant   said   you   are   doing your   work   and   I   am   doing   my   work,   Ramveer   Upadhyay   said   to   his associates   that   pull   him   and   put   him   in   the   car,   then   opposite   party no.2   Ranu   Pandit   and   6­7   other   unknown   persons,   who   can   be identified   by   face,   dragged   the   Complainant   and   with   the   intention   to kill tried to kidnap him but due to gathering of people on the road and due  to  resistance  shown   by   Annu   R/o  Jindpatti,   Bisana,   Pradeep   R/o Gambhirpatti,   Bisana,   they   were   not   successful   and   went   towards Hathras   in   their   vehicles.   Due   to   this   incident   an   environment   of   fear and terror was created in the village.” 13. Pursuant   to   the   aforesaid   application,   a   case   was   registered   and numbered   Complaint   Case   No.19/2018.     The   Respondent   No.2   was examined   under   Section   202   of   the   Cr.P.C.     The   statement   of   the Respondent No. 2 being the complainant was recorded under Section 200 of the   Cr.P.C.   in   the   Court   of   the   Additional   Sessions   Judge/Special   Judge, SC/ST Act, Hathras.    The statements of one Annu son of Rukamal and one Yogesh   Gupta,   son   of   Dhaniram   Gupta   were   also   recorded   in   the   same Court under Section 200 Cr.P.C.  14. In   the   meanwhile,   in   Writ   Petition   (Civil)   No.699/2016   titled   Ashwini Kumar   Upadhayay   v.   Union   of   India ,   a   three­Judge   Bench   of   this   Court 5 presided over by the Chief Justice, passed an order dated 4.12.2018, taking notice   of   the   fact   that   there   were   4122   cases   pending   against   legislators including   former   legislators,   out   of   which   2324   cases   were   against   sitting legislators.     A   chart,   presented   in   Court   by   the   learned   Amicus   Curiae, showed   that   there   were   430   cases   involving   life   sentence   pending   against sitting as well as former legislators. 15. To expedite the disposal of the cases, this Court  requested each High Court   to   assign/allocate   criminal   cases   involving   former   and   sitting legislators   to   as   many   as   Sessions   Courts   and   Magisterial   Courts   as   each High   Court   might   consider   fit   and   expedient.     Pursuant   to   administrative directions   issued   by   the   High   Court,   and   pursuant   to   the   directions   of   this Court,   Complaint   Case   No.19/2018   was   transferred   to   the   Additional District and Sessions Judge Court No.4, Hathras, as the Petitioner No.1 was a legislator/former legislator.   16. On   being   prima   facie   satisfied   that   the   complaint   case   No.19/2018 made   out   a   prime   facie   case   against   the   Petitioners,   the   Additional   District and   Sessions   Judge,   Court   No.4,   Hathras   passed   an   order   dated   17 th September   2021,   taking   cognizance   of   the   charges   against   the   Petitioners and issuing summons to the Petitioners.  17. Aggrieved   by   the   aforesaid   order   dated   17 th   September   2021,   the Petitioners filed an application under  Section 482 of the Cr.P.C in the High Court and prayed that entire proceedings in Complaint Case No. 19/2018 as well as the cognizance order dated 17 th  September 2021 be quashed.    6 18. By   an   order   dated   5 th   January   2022,   the   High   Court   admitted   the application under Section 482 of the Cr.P.C. and stayed further proceedings in   Complaint   Case   No.19/2018   pending   in   the   Court   of   Additional   District and Sessions Judge, Court No.4, Hathras.    19.   However,   on   7 th   March   2022,   the   High   Court   passed   the   impugned judgment   and   order   rejecting   the   application   filed   by   the   Petitioners   under Section 482 of the Cr.P.C.  20. Mr. Ranjit Kumar, learned Senior Advocate appearing on behalf of the Petitioners   questioned   the   jurisdiction   of   the   Additional   District   and Sessions   Judge,   Court   No.2,   Hathras,   to   take   cognizance   of   the   offence   in Complaint Case No.19/2018.  21. Emphasizing   Section   14   of   the   Atrocities   Act,   Mr.   Ranjit   Kumar argued that only the Special Judge under the Atrocities Act was competent to pass an order for issuance of summons.   He argued that the order of the Additional   District   and  Sessions   Judge,   Court   No.2,   Hathras   being   without jurisdiction the High Court should have quashed the same in exercise of its power  under Section 482 of the Cr.P.C.   Mr. Ranjt Kumar also argued that Complaint Case No.19/2018 patently a case of malicious prosecution which stemmed   from   political   rivalry   and   was   in   gross   abuse   of   the   process   of Court.  7 22. In   Shantaben Bhurabhai Bhuriya v. Anand Athabhai Chaudhari and Ors. 1 ,   Cited by Mr. Siddharth Dave, learned senior counsel, appearing on   behalf   of   the   Respondent   No.2,   this   Court   rejected   the   contention   that only Special Court could take cognizance of offences under the Atrocities Act and held: 23.   Therefore,   the   issue/question   posed   for   the   consideration   of   this Court  is,   whether   in   a   case   where   cognizance  is  taken   by   the  learned Magistrate and thereafter  the case is committed to the learned Special Court,   whether   entire   criminal   proceedings   can   be   said   to   have   been vitiated   considering   the   second   proviso   to   Section   14   of   the   Atrocities Act which was inserted by Act 1 of 2016 w.e.f. 26.1.2016? 24.   While   considering   the   aforesaid   issue/question,   legislative   history of the relevant provisions of the Scheduled Castes and Scheduled Tribes (Prevention   of   Atrocities)   Act,   1989,   more   particularly,   Section   14   pre­ amendment  and   post  amendment   is  required  to   be  considered.   Section 14 as stood pre­amendment and post amendment reads as under: ........ Provided that in Districts where less number of cases under this Act is recorded,   the   State   Government   shall,   with   the   concurrence   of   the   Chief Justice of the High Court, by notification in the Official Gazette, specify for such Districts, the Court of Session to be a Special Court to try the offences under this Act; Provided further that the Courts so established or specified shall have power to directly take cognizance of offences under this Act.” ****** 28.   Considering   the   aforesaid   legislative   history   which   brought   to insertion of proviso to Section 14 of the Atrocities Act, by which, even the Special Court so established or specified for the purpose of providing for speedy   trial   the  power   to   directly   to  take   cognizance   of  offences  under the   Atrocities   Act,   1989,   the   issue/question   posed   whether   in   a   case where  for   the  offences  under   Atrocities  Act,   the  cognizance  is  taken   by the learned Magistrate and thereafter the case is committed to the Court of   Sessions/Special   Court   and   cognizance   is  not   straightway   taken   up by   the   learned   Special   Court/Court   of   Session,   whether   entire  criminal proceedings for the offences under the Atrocities Act, 1989 can be said 1 2021 SCC Online SC 974 8 to have been vitiated, as so observed by the High Court in the impugned judgment and order ? 29.   On   fair   reading   of   Sections   207,   209   and   193   of   the   Code   of Criminal   Procedure   and   insertion   of   proviso   to   Section   14   of   the Atrocities   Act   by   Act   No.   1   of   2016   w.e.f.   26.1.2016,   we   are   of   the opinion   that   on   the   aforesaid   ground   the   entire   criminal   proceedings cannot be said to have been vitiated. Second proviso to Section 14 of the Atrocities Act which has been inserted by Act 1 of 2016 w.e.f. 26.1.2016 confers power upon the Special Court so established or specified for the purpose   of   providing   for   speedy   trial   also   shall   have   the   power   to directly   take   cognizance   of   the   offences   under   the   Atrocities   Act. Considering the object and purpose of insertion of proviso to Section 14, it cannot be said that it is not in conflict with the Sections 193, 207 and 209   of   the   Criminal   Procedure   Code,   1973.   It   cannot   be   said   that   it takes   away   jurisdiction   of   the   Magistrate   to   take   cognizance   and thereafter   to   commit   the   case   to   the   Special   Court   for   trial   for   the offences   under   the   Atrocities   Act.   Merely   because,   learned   Magistrate has  taken   cognizance   of   the   offences  and   thereafter   the   trial/case   has been committed to Special Court established for the purpose of providing for   speedy   trial,   it   cannot   be   said   that   entire   criminal   proceedings including   FIR   and   charge­sheet   etc.   are   vitiated   and   on   the   aforesaid ground entire criminal proceedings for the offences under Sections 452, 323,   325,   504,   506(2)   and   114   of   the   Penal   Code,   1860   and   under Section   3(1)(x)   of   the   Atrocities   Act   are   to   be   quashed   and   set   aside.   It may   be   noted   that   in   view   of   insertion   of   proviso   to   Section   14   of   the Atrocities   Act   and   considering   the   object   and   purpose,   for   which,   the proviso  to  Section  14  of the Atrocities  Act has  been   inserted  i.e.  for  the purpose of providing for speedy trial and the object and purpose stated herein above, it is advisable that the Court so established or specified in exercise   of   powers   under   Section14,   for   the   purpose   of   providing   for speedy trial directly take cognizance of the offences under the Atrocities Act.   But   at   the   same   time,   as   observed   herein   above,   merely   on   the ground   that   cognizance   of   the   offences   under   the   Atrocities   Act   is   not taken   directly   by   the  Special   Court   constituted   under   Section   14   of   the Atrocities   Act,   the   entire   criminal   proceedings   cannot   be   said   to   have been vitiated and cannot be quashed and set aside solely on the ground that   cognizance   has   been   taken   by   the   learned   Magistrate   after insertion of second proviso to Section 14 which confers powers upon the Special Court also to directly take cognizance of the offences under the Atrocities   Act   and   thereafter   case   is   committed   to   the   Special Court/Court of Session. 30.   In   support   of   the   above   conclusion,   the   words   used   in   second proviso to Section 14 are required to be considered minutely. The words used   are   “ Court   so   established   or   specified   shall   have   power   to directly   take   cognizance   of   the   offences   under   this   Court ”.   The word “ only ” is conspicuously missing. If the intention of the legislature would have to confer the jurisdiction to take cognizance of the offences 9 under the Atrocities Act exclusively with the Special Court, in that case, the   wording   should   have   been   “ that   the   Court   so   established   or specified   only   shall   have   power   to   directly   take   cognizance   of offences under this Act ”. Therefore, merely because now further and additional   powers   have   been   given   to   the   Special   Court   also   to   take cognizance   of   the   offences   under   the   Atrocities   Act   and   in   the   present case merely because the cognizance is taken by the learned Magistrate for   the   offences   under   the   Atrocities   Act   and   thereafter   the   case   has been   committed   to   the   learned   Special   Court,   it   cannot   be   said   that entire criminal proceedings have been vitiated and same are required to be quashed and set aside.” 23. In   view   of   the   judgment   of   this   Court   in   Shantaben   Bhurabhai Bhuriya   (supra),   the   Argument   of   Mr.   Ranjit   Kumar   that   the   Additional District Judge and Sessions Judge, Court No.4 Hathras had no jurisdiction to take cognizance or issue summons/orders cannot be sustained.   24. There was apparently political rivalry between the Petitioner No.1 and Devendra   Aggarwal.     However,   Complaint   Case   No.   19/2018   has   not   been lodged   against   the   Petitioners,   by   Devendra   Aggarwal,   but   by   the Respondent No.2, a Dhobi by caste, which is a scheduled caste.     It cannot be said that the allegations in the complaint do not make out offence under the  Atrocities  Act.    It  is   specifically   alleged  that   the  Petitioners  had  abused the   Respondent   No.2   in   filthy   language   by   reference   to   his   caste.     The allegations in the Complaint Case No.19 of 2018, if established, could result in conviction under the relevant sub­sections of Section 3(1) of the Atrocities Act.  10 25. Respondent   No.2   being   an   employee   of   Devendra   Aggarwal,   it   is possible   that   Complaint   Case   No.19/2018   may   have   been   prompted   by political   vendetta   against   the   Petitioner   No.1.       However,   since   as   observed above,   the   allegations   in   the   complaint   case   make   out   an   offence   under Section 3 of the Atrocities Act, it would not be proper to nip the complaint in the   bud,   more   so,   when   there   are   statements   recorded   in   Court   under Section   200   of   the   Cr.P.C.     The   possibility   of   retaliation   on   the   part   of   the Petitioners   by   the   acts   alleged   in   the   complaint,   after   closure   of   the   earlier complaint   No.17   of   2010   cannot   be   ruled   out.   Quashing   the   criminal proceedings at the very inception might result in injustice.   26. Section 482 of the Cr.P.C provides:­ “ 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.” 27. Even though, the inherent power of the High Court under Section 482 of the Cr.P.C., to interfere with criminal proceedings is wide, such power has to   be   exercised   with   circumspection,   in   exceptional   cases.   Jurisdiction under Section 482 of the Cr.P.C is not to be exercised for the asking.    28. In   Monica   Kumar   (Dr.)   v.   State   of   U.P 2 .,   this   Court   held   that inherent   jurisdiction   under   Section   482   of   the   Cr.P.C   has   to   be   exercised 2 (2008) 8 SCC 781 11 sparingly,   carefully   and   with   caution   and   only   when   such   exercise   is justified by the tests specifically laid down in the section itself.  29. In   exceptional   cases,   to   prevent   abuse   of   the   process   of   Court,   the High   Court   might   in   exercise   of   its   inherent   powers   under   Section   482 quash   criminal   proceedings.     However,   interference   would   only   be   justified when   complaint   did   not   disclose   any   offence,   or   was   patently   frivolous, vexatious or oppressive, as held by this Court in  Mrs. Dhanalakshmi v. R. Prasanna Kumar 3 .  30. The   fact   that   the   complaint   may   have   been   initiated   by   reason   of political   vendetta   is   not   in   itself   ground   for   quashing   the   criminal proceedings,   as   observed   by   Bhagwati,   CJ   in   Sheonandan   Paswan   v. State of Bihar and Others 4 .   It is a well established proposition of law that a   criminal   prosecution,   if   otherwise   justified   and   based   upon   adequate evidence,   does   not   become   vitiated   on   account   of   mala   fides   or   political vendetta   of   the   first   informant   or   complainant.       Though   the   view   of Bhagawti, CJ in   Sheonandan Paswan   (supra)   was the minority view, there was  no   difference   of   opinion   with  regard   to   this   finding.     To   quote   Krishna Iyer,   J.,   in   State   of   Punjab   v.   Gurdial   Singh 5 ,   “if   the   use   of   power   is   of fulfilment of a legitimate object the actuation or catalysation by malice is not legicidal.”  3 AIR 1990 SC 494 4 (1987) 1 SCC 288 5 (1980) 2 SCC 471 12 31. In   Municipal   Corporation   of   Delhi   v.   Ram   Kishan   Rohtagi   and Ors. 6  A three­Judge Bench of this Court held: “6.   It may be noticed that Section 482 of the present Code is the ad   verbatim   copy   of   Section   561­A   of   the   old   Code.   This provision confers a separate and independent power on the High Court   alone   to   pass   orders   ex   debito   justitiae   in   cases   where grave   and   substantial   injustice   has   been   done   or   where   the process of the court has been seriously abused. It is not merely a revisional   power   meant   to   be   exercised   against   the   orders passed  by subordinate  courts. It  was  under this  section  that  in the old Code, the High Courts used to quash the proceedings or expunge   uncalled   for   remarks   against   witnesses   or   other persons or subordinate courts. Thus, the scope, ambit and range of   Section   561­A   (which   is   now   Section   482)   is   quite   different from   the   powers   conferred   by   the   present   Code   under   the provisions   of   Section   397.   It   may   be   that   in   some   cases   there may   be   overlapping   but   such   cases   would   be   few   and   far between.   It   is   well   settled   that   the   inherent   powers   under Section 482 of the present Code can be exercised only when no other remedy is available to the litigant and not where a specific remedy  is   provided  by  the  statute.  Further,  the   power being  an extraordinary   one,   it   has   to   be   exercised   sparingly.   If   these considerations   are   kept   in   mind,   there   will   be   no   inconsistency between Sections 482 and 397(2) of the present Code. 7.   The   limits   of   the   power   under   Section   482   were   clearly defined   by   this   Court   in   Raj   Kapoor   v.   State   [(1980)   1   SCC   43   : 1980   SCC   (Cri)   72]   where  Krishna   Iyer,  J.  observed   as  follows: [SCC para 10, p. 47: SCC (Cri) p. 76] “ Even so, a general principle pervades this branch of law when a specific provision is made: easy resort to inherent power is not right except under compelling circumstances. Not that there is absence of jurisdiction   but   that   inherent   power   should   not   invade   areas   set apart for specific power under the same Code.” .   Another important consideration which is to be kept in mind is as to when the High Court acting under the provisions of Section 6 (1983) 1 SCC 1 13 482   should   exercise   the   inherent   power   insofar   as   quashing   of criminal   proceedings   are   concerned.   This   matter   was   gone   into in   greater   detail   in   Smt   Nagawwa   v.   Veeranna   Shivalingappa Konjalgi   [(1976)   3   SCC   736   :   1976   SCC   (Cri)   507   :   1976   Supp SCR   123   :   1976   Cri   LJ   1533]   where   the   scope   of   Sections   202 and   204   of   the   present   Code   was   considered   and   while   laying down   the   guidelines   and   the   grounds   on   which   proceedings could   be   quashed   this   Court   observed   as   follows:   [SCC   para   5, p. 741 : SCC (Cri) pp. 511­12] “ Thus it may be safely held that in the following cases an order of   the   Magistrate   issuing   process   against   the   accused   can   be quashed or set aside: (1)   where   the   allegations   made   in   the   complaint   or   the statements  of the witnesses recorded in support of the same taken at their face value make out absolutely no case against the accused or   the   complaint   does   not   disclose   the   essential   ingredients   of   an offence which is alleged against the accused; (2)   where   the   allegations   made   in   the   complaint   are   patently absurd   and   inherently   improbable   so   that   no   prudent   person   can ever reach a conclusion that there is sufficient ground for proceeding against the accused; (3)   where   the   discretion   exercised   by   the   Magistrate   in   issuing process is capricious and arbitrary having been based either on no evidence   or   on   materials   which   are   wholly   irrelevant   or inadmissible; and (4)   where   the   complaint   suffers   from   fundamental   legal   defects, such   as,   want   of   sanction,   or   absence   of   a   complaint   by   legally competent authority and the like. The   cases   mentioned   by   us   are   purely   illustrative   and   provide sufficient guidelines to indicate contingencies where the High Court can quash proceedings.” 9.   Same   view   was   taken   in   a   later   decision   of   this   Court in   Sharda   Prasad   Sinha   v.   State   of   Bihar   [(1977)   1   SCC   505   : 1977   SCC   (Cri)   132   :   (1977)   2   SCR   357   :   1977   Cri   LJ   1146] where Bhagwati, J. speaking for the Court observed as follows: [SCC para 2, p. 506 : SCC (Cri) p. 133] “ It   is   now   settled   law   that   where   the   allegations   set   out   in   the complaint or the charge­sheet do not constitute any offence, it is competent   to   the   High   Court   exercising   its   inherent   jurisdiction under   Section   482   of   the   Code   of   Criminal   Procedure   to   quash the   order   passed   by   the   Magistrate   taking   cognizance   of   the offence. 14 10.   It is, therefore, manifestly clear that proceedings against an accused in the initial stages can be quashed only if on the face of   the   complaint   or   the   papers   accompanying   the   same,   no offence is constituted. In other words, the test is that taking the allegations   and   the   complaint   as   they   are,   without   adding   or subtracting   anything,   if   no   offence   is   made   out   then   the   High Court will be justified in quashing the proceedings in exercise of its powers under Section 482 of the present Code.” 32. As held by  this Court  in   State  of  Andhra   Pradesh  v.  Gourieshetty Mahesh 7 ,  the High Court, while exercising jurisdiction under Section 482 of the  Cr.P.C, would  not  ordinarily  embark  upon  an enquiry   into whether   the evidence is reliable or not or whether there is reasonable possibility that the accusation would not be sustained.   33. In  Paramjeet Batra v. State of Uttrakhand 8 ,  this Court held:­   “12.   While   exercising   its   jurisdiction   under   Section   482   of   the Code the High Court has to be cautious. This power is to be used sparingly   and   only   for   the   purpose   of   preventing   abuse   of   the process   of   any   court   or   otherwise   to   secure   ends   of   justice. Whether a complaint discloses a criminal offence or not depends 14   upon   the   nature   of   facts   alleged   therein.   Whether   essential ingredients of criminal offence are present or not has to be judged by the High Court. …”  34 . In   Madhavrao   Jiwajirao   Scindia   v.   Sambhajirao   Chandrojirao Angre 9 , a three­Judge Bench of this Court summarized the law with regard 7 (2010) 6 SCC 588 8 (2013) 11 SCC 673 9 (1988) 1 SCC 692 15 to quashing  of  criminal proceedings  under  Section 482 of  the  Cr.P.C.    This Court held:­  “The   legal   position   is   well   settled   that   when   a   prosecution   at   the initial   stage   is   asked   to   be   quashed,   the   test   to   be   applied   by   the court is as to whether the uncontroverted allegations as made prima facie   establish   the   offence.   It   is   also   for   the   court   to   take   into consideration   any   special   features   which   appear   in   a   particular case to consider whether it is expedient and in the interest of justice to permit a prosecution to continue. This is so on the basis that the court   cannot   be   utilised   for   any   oblique   purpose   and   where   in   the opinion of the court chances of an ultimate conviction are bleak and, therefore,   no   useful   purpose   is   likely   to   be   served   by   allowing   a criminal   prosecution   to   continue,   the   court   may   while   taking   into consideration the special facts of a case also quash the proceeding even though it may be at a preliminary stage.” 35. In   Inder   Mohan   Goswami   v.   State   of   Uttaranchal 10 ,   this   Court observed:­ “46.   The   court   must   ensure   that   criminal   prosecution   is   not used   as   an   instrument   of   harassment   or   for   seeking   private vendetta or with an ulterior motive to pressurise the accused. On   analysis   of   the   aforementioned   cases,   we   are   of   the opinion that it is neither possible nor desirable to lay down an inflexible   rule   that   would   govern   the   exercise   of   inherent jurisdiction.   Inherent   jurisdiction   of   the   High   Courts   under Section 482 CrPC though wide has to be exercised sparingly, carefully and with caution and only when it is justified by the tests   specifically   laid   down   in   the   statute   itself   and   in   the aforementioned cases. In view of the settled legal position, the impugned judgment cannot be sustained.” 10 (2007) 12 SCC 1 16 36. In  Kapil Agarwal & Ors. V. Sanjay Sharma & Others 11 , this Court observed that Section 482 of the Cr.P.C. is designed to achieve the purpose of   ensuring   that   criminal   proceedings   are   not   permitted   to   generate   into weapons of harassment.  37. In  State of Haryana and Ors. v. Bhajan Lal and Ors. 12 , this Court held: “ 102.   In   the   backdrop   of   the   interpretation   of   the   various relevant provisions of the Code under Chapter XIV and of the principles   of   law   enunciated   by   this   Court   in   a   series   of decisions   relating   to   the   exercise   of   the   extraordinary   power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give   the   following   categories   of   cases   by   way   of   illustration wherein   such   power   could   be   exercised   either   to   prevent abuse   of   the   process   of   any   court   or   otherwise   to   secure   the ends of justice, though it may not be possible to lay down any precise,   clearly   defined   and   sufficiently   channelised   and inflexible   guidelines   or   rigid   formulae   and   to   give   an exhaustive   list   of  myriad  kinds  of  cases  wherein  such  power should be exercised. (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   cogizable   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. 11 (2021) 5 SCC 524 12 1992 Suppl (1) SCC 335 17 (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   non­cognizable offence,   no   investigation   is   permitted   by   a   police   officer 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. 103. We also give a note of caution to the effect that the power of   quashing   a   criminal   proceeding   should   be   exercised   very sparingly and with circumspection and that too in the rarest of rare   cases;   that   the   court   will   not   be   justified   in   embarking upon   an   enquiry   as   to   the   reliability   or   genuineness   or otherwise of the allegations made in the FIR or the complaint and   that   the   extraordinary   or   inherent   powers   do   not   confer an   arbitrary   jurisdiction   on   the   court   to   act   according   to   its whim or caprice. 18 37.   Ends of justice would be better served if valuable time of the Court is spent   on   hearing   appeals   rather   than   entertaining   petitions   under   Section 482 at an interlocutory stage which might ultimately result in miscarriage of justice as held in  Hamida v. Rashid @ Rasheed and Others 13 .   39. In   our   considered   opinion   criminal   proceedings   cannot   be   nipped in   the   bud   by   exercise   of   jurisdiction   under   Section   482   of   the   Cr.P.C. only   because   the   complaint   has   been   lodged   by   a   political   rival.     It   is possible that a false complaint may have been lodged at the behest of a political   opponent.     However,   such   possibility   would   not   justify interference   under   Section   482   of   the   Cr.P.C.   to   quash   the   criminal proceedings.  As observed above, the possibility of retaliation on the part of the petitioners by the acts alleged, after closure of the earlier criminal case   cannot   be   ruled   out.     The   allegations   in   the   complaint   constitute offence   under   the   Attrocities   Act.     Whether   the   allegations   are   true   or untrue, would have to be decided in the trial. In exercise of power under Section 482 of the Cr.P.C., the Court does not examine the correctness of the allegations in a complaint except in exceptionally rare cases where it is patently clear that the allegations are frivolous or do not disclose any offence.     The   Complaint   Case   No.19/2018   is   not   such   a   case   which should be quashed at the inception itself without further Trial.  The High Court rightly dismissed the application under Section 482 of the Cr.P.C. 13 (2008) 1 SCC 474 19 40. F or   the   reasons   discussed   above,   we   are   not   inclined   to   interfere with the impugned judgment and order  of the High Court.     The special leave petition is, accordingly, dismissed.  41. Documents   have   been   brought   on   record   by   the   Petitioners   which show   that   the   Petitioner   No.1   is   a   patient   of   lung   cancer   of   an   advanced stage.  He is on strong medication.   Considering the condition of the health of the Petitioner No.1, the Trial Court may consider exempting the personal appearance of the Petitioner No.1, if such an application is made to the Trial Court.          ………………………………,J.   [ INDIRA BANERJEE ]                                            .. ……………………………..,J.          [ A.S. BOPANNA ] NEW DELHI ; APRIL 20, 2022.  20