/2022 INSC 0387/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 770 of 2022  Satish Kumar Jatav    ...Appellant  Versus The State of U.P. & Ors.                         ...Respondents J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   16.09.2019   passed   by   the High Court of Judicature at Allahabad in Criminal Misc. Application under Section 482 Cr.P.C. No.14607 of 2008 by which the High Court has allowed the said application under   Section   482   Cr.P.C.   preferred   by   the   private respondents   herein   –   original   accused   and   has   quashed the   criminal   proceedings   of   Complaint   Case   No.1199   of 1 2005 as well as the summoning order dated 04.02.2008 by   which  the  learned  Magistrate  summoned  the  original accused   to   face   the   trial   for   the   offences   punishable under   Sections   307,   504,   506   of   the   Indian   Penal   Code (for   short,   ‘the   IPC’)   and   Section   3(10)(15)   of   the Scheduled   Castes   and   Scheduled   Tribes   (Prevention   of Atrocities)   Act   (hereinafter   referred   to   as   ‘the   Act’),   the original   complainant/informant   has   preferred   the present appeal. 2. The facts leading to the present appeal in a nutshell are as under: That   the   appellant   herein   initially   filed   an application   under   Section   156(3)   Cr.P.C.   against   the accused   persons   for   the   incident   which   occurred   on 11.09.2004, as the local police of Police Station Inchauli, District   Meerut   did   not   lodge   the   FIR.     Thereafter   the learned Magistrate passed an order dated 04.10.2004 in Misc.   Application   No.390/11   of   2004   directing   the Station   House   Officer,   Police   Station   Inchauli,   District Meerut to lodge the FIR against the accused persons for 2 the offences punishable under Sections 307, 504, 506 of the IPC and Section 3(10)(15) of the Act.   That pursuant to   the   order   dated   04.10.2004,   a   First   Information Report   bearing   Criminal   Case   No.7   of   2004   for   the aforesaid   offences   was   registered.     The   Investigating Officer   submitted   the   closure   report.     According   to   the complainant   the   local   police   station   was   colluding   with the   accused   and   he   was   doubtful   about   a   fair investigation   and   therefore,   the   complainant   filed another   Criminal   Complaint   Case   No.2365   of   2004 against the accused for the aforesaid offences. 2.1 That   the   learned   Magistrate   issued   notice   to   the complainant   after   receiving   the   final   report   by   the Investigating   Officer   of   Crime   No.C­7/2004.     The complainant   filed   the   Protest   Petition   against   the   final report.     The   learned   Magistrate   passed   an   order   dated 21.07.2005   rejecting   the   final   report.     The   proceedings arising   from   the   police   final   report   was   merged   into   the proceedings of Criminal Complaint Case No.2365 of 2004 pending   before   the   court   of   Learned   Special   C.J.M. 3 Meerut.     The   learned   Magistrate   directed   for   recording the   statement   under   Section   161   Cr.P.C.     The complainant   recorded   his   statement   under   Section   200 Cr.P.C.  So also, the statement of other witnesses PW1 to PW7   were   recorded   under   Section   202   Cr.P.C.     The injury   report   of   the   complainant   was   also   brought   on record.     All   the   witnesses   supported   the   prosecution case.     Thereafter   the   learned   Magistrate   passed   a reasoned and detailed order vide order dated 04.02.2008 and   directed   to   issue   summons   to   the   accused   to   face the trial for the offences punishable under Sections 307, 504, 506 of the IPC and Section 3(10)(15) of the Act. 2.2 Being   aggrieved   the   respondents   ­   original   accused approached   the   High   Court   by   way   of   Criminal   Misc. Application   No.14607   of   2008   and   prayed   to   quash   the criminal   proceedings   in   exercise   of   the   powers   under Section   482   Cr.P.C.     By   the   impugned   judgment   and   a cryptic,   non­reasoned   one   paragraph   order,   the   High Court   has   quashed   the   criminal   proceedings   which   has given rise to the present appeal. 4   3. Shri Sudhir Dixit, learned counsel appearing on behalf of the original complainant has vehemently  submitted that the   impugned   judgment   and   order   passed   by   the   High Court   quashing   the   criminal   proceedings   against   the accused is a cryptic, non­reasoned order.  It is submitted that   as   such,   after   narrating   the   submissions   on   behalf of   the   accused,   there   is   no   further   independent application   of   mind   by   the   High   Court   and   no   reasons whatsoever   have   been   assigned   while   quashing   the criminal proceedings. 3.1 It   is   submitted   that   when   the   learned   Magistrate   after due  application   of  mind  and   considering   the   statements recorded   under   Sections   200   &   202   Cr.P.C.   and   after considering   the   material   on   record   including   the   injury report had directed to issue summons upon the accused to   face   the   trial,   the   same   was   not   required   to   be interfered   with   by   the   High   Court   in   exercise   of   powers under Section 482 Cr.P.C. 5 4. Learned   Counsel   appearing   on   behalf   of   the   State   has adopted   the   submissions   made   on   behalf   of   the complainant. 5. Shri   Jayant   Mehta,   learned   Senior   Advocate   appearing on   behalf   of   the   respondent   Nos.2   to   4   herein   ­   original accused   has   supported   the   impugned   judgment   and order passed by the High Court.   It is submitted that in the   facts   and   circumstances   of   the   case   and   after considering   the   submissions   made   by   learned   counsel for   the   parties   and   thereafter   when   the   High   Court   has quashed   the   criminal   proceedings   in   exercise   of   powers under   Section   482   Cr.P.C.,   the   same   may   not   be interfered with by this Court in exercise of powers under Article 136 of the Constitution of India. 6. We   have   heard   learned   counsel   appearing   for   the respective parties at length.   We have gone through and perused   the   order   passed   by   the   learned   Magistrate summoning   the   accused   for   the   offences   punishable under   Sections   307,   504,   506   of   the   IPC   and   Section 6 3(10)(15)   of   the   Act.     We   have   also   gone   through   and perused   and   considered   the   impugned   judgment   and order   passed   by   the   High   Court   quashing   the   criminal proceedings   against   the   accused   persons   in   exercise   of powers under Section 482 Cr.P.C. 6.1 Having  gone  through   the  impugned  judgment   and  order passed by the High Court, we are of the opinion that the same   is   unsustainable   both   in   law   as   well   as   on   facts. After   narrating   the   submissions   made   by   the   counsel appearing for the parties, we find that there is no further discussion   by   the   High   Court   on   the   allegations   made against the accused persons and even on the legality and validity   of   the   order   passed   by   the   Magistrate summoning   the   accused.     The   impugned   judgment   and order   passed   by   the   High   Court   is   a   cryptic,   non­ reasoned   order.     After   recording   the   submissions   made by   learned   counsel   for   the   parties,   and   thereafter   by passing   one   paragraph   order   without   assigning   any further   reasons,   the   High   Court   has   allowed   the 7 application   under   Section   482   Cr.P.C.   and   has   quashed the criminal proceedings.  The one paragraph order after narrating   the   submissions   made   by   the   counsel   for   the parties reads as under: “Considering the facts and circumstances of the case,   as   noted   hereinabove,   and   also   the submissions   made   by   the   counsel   for   the parties,   the   court   is   of   the   considered   opinion that   no   useful   purpose   shall   be   served   by prolonging   the   proceedings   of   the   above mentioned case.” 6.2 From   the   aforesaid,   it   can   be   seen   that   the   impugned judgment   and   order   passed   by   the   High   Court   is   a cryptic,   non­speaking   order.     We   find   no   independent application of mind by the High Court on the legality and validity   of   the   order   passed   by   the   learned   Magistrate summoning the accused.   The learned Magistrate issued the   summons   against   the   accused   after   considering   the statements   of   the   complainant   as   well   as   the   witnesses recorded   under   Sections   200   &   202   Cr.P.C.   and   after considering   the   evidence   on   record   including   the   injury certificate.   The   same   has   been   set   aside   by   the   High Court   in   a   most   cursory   and   casual   manner.     The manner   in   which   the   High   Court   has   disposed   of   the 8 application   under   Section   482   Cr.P.C.   and   quashed   the criminal   proceedings   is   not   appreciated   at   all.     In   a catena   of  decisions,  this  Court  has  emphasized  that   the High Court must pass a speaking and reasoned order in such matters. 6.3 Even from the impugned order passed by the High Court it appears that while quashing the criminal proceedings, the High Court has observed that no useful purpose will be served by prolonging the proceedings of the case.  The aforesaid   cannot   be   a   good   ground   and/or   a   ground   at all  to   quash  the   criminal  proceedings  when  a  clear   case was made out for the offences alleged. 6.4 The High Court has not at all observed on how the order passed   by   the   learned   Magistrate   summoning   the accused   was   wrong   and/or   erroneous.     The   manner   in which   the   High   Court   has   disposed   of   the   application under Section 482 Cr.P.C. and has quashed the criminal proceedings is deprecated.   When serious allegations for the offences under Sections 307, 504, 506 of the IPC and 9 Section   3(10)(15)   of   the   Act   were   made,   the   High   Court ought to have been more cautious and circumspect while considering   the   application   under   Section   482   Cr.P.C. and   quashing  the  criminal   proceedings  for  the   aforesaid offences.   Under   the   circumstances   the   impugned judgment   and   order   passed   by   the   High   Court   is unsustainable both on facts as well as in law. 7. In   view   of   the   above   and   for   the   reason   stated   above present appeal is allowed.   The impugned judgment and order   passed   by   the   High   Court   under   Section   482 Cr.P.C.   in   Criminal   Misc.   Application   No.14607   of   2008 is   hereby   quashed   and   set   aside.     The   order   passed   by the learned Magistrate summoning the accused is hereby restored. Present appeal is accordingly allowed. …………………………………J.               (M. R. SHAH) …………………………………J.                                                   (B.V. NAGARATHNA) New Delhi,  May 17, 2022. 10