Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyam Babu And Anr. vs State Of U.P. And Anr.
2011 Latest Caselaw 111 ALL

Citation : 2011 Latest Caselaw 111 ALL
Judgement Date : 8 March, 2011

Allahabad High Court
Shyam Babu And Anr. vs State Of U.P. And Anr. on 8 March, 2011
Bench: Vinod Prasad



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

										        A.F.R.
 
Court No. 50 
 

 

 

 

 
Criminal Revision No. 1296 of 2011
 

 
Shyam Babu and Another...............Vs........State of U.P. and another 
 

 

 

 
Hon. Vinod Prasad, J
 

 
	Heard Sri Manish Tiwary, learned counsel in support of this revision, Sri Shrawan Kumar Dubey, holding brief of Sri Yogendra Mishra, learned counsel for the informant and learned AGA.
 
	Challenge in this revision by two revisionists Shyam Lal and Manju alias Ranjeet Singh is to their summoning order dated 11.2.2011, passed by Additional Sessions Judge/Fast Track Court No. 4 Firozabad in S.T. No. 193/2010, State Versus Sarvendra and others, Crime No. 134/04, u/s 302/34 IPC, P.S. Eka, district Firozabad, wielding power u/s 319 Cr.P.C., to stand trial for the aforesaid offences. 
 
	The facts, as are culled out from the impugned order and from the record of the present revision are that informant Abhai Singh along with his brother Sabhai Singh, nephew Sanjay alias Sanju and Sukhveer were sowing maize crop in their field on 1.6.2009 at 11.30 in noon that accused persons Sarvendra Singh armed with rifle, Shyam Babu, Ranjeet alias Manju and Jagdish Singh all armed with country made pistols approached abusing them and all the malefactors fired, on which informant and his brother along with his nephew took their heels to escape injuries. Assailants chased them and caught hold of Sanjay alias Sanju, who then was shot dead by rifle fire. 
 
	First Information Report of this incident was lodged by Abhay Singh on the same day at 12.40 p.m. During investigation complicity of two revisionists Shyam Babu and Ranjeet alias Manju were found to be false as it was detected that Shyam Babu was suffering from Cancer and Ranjeet alias Manju was preparing for IAS examination in Delhi. Charge sheet therefore was submitted only against rest of the two accused Sarvendra Singh and Jagdish Singh, who were summoned and put up for trial, during course of which, P.W. 1 Abhai Singh was examined and thereafter prosecution moved an application u/s 319 Cr.P.C. for summoning the two revisionists. Pending consideration that application, P.W. 2 Sabhai Singh was also examined in trial. Finding sufficient evidence disclosed against the two revisionists that the trial court summoned them through the impugned order dated 11.2.2011 to face trial along with already being tried accused. Hence this revision.
 
	Sri Manish Tiwary, learned counsel for the revisionists, in support of this revision submitted that alleged role of the two revisionists are  ornamental. While passing the impugned order, the trial Judge did not observe that the evidence led in the trial was sufficient to record conviction,which opinion should have been recorded while passing the impugned order and lastly that trial judge also considered the material contained in the Case Diary including FIR and statements u/s 161 Cr.P.C. which he could not have done. In support of his submissions Sri Tiwary relied upon the decision of apex Court in Nishar and Another Vs. State of U.P. 1995 Cr. L.J. 2118 and (2010) 1 Supreme Court Cases (Crl.) 1278 Ram Singh and Another Vs. Ram Niwas and Another. Concludingly, it was submitted by learned counsel that impugned order of summoning dated 11.2.2011 be set aside.
 
	Learned counsel for the informant and learned AGA argued to the contrary and supported the summoning order.
 
	I have perused the impugned order, cited decisions and the facts of the case. 
 
	It is a day light incident where a person was shot dead in the presence of eye witnesses. All accused persons are close relatives and co-villagers. It has not been disputed by the learned counsel for the revisionists that complicity of Shyam Babu and Ranjeet alias Manju was found to be false by Investigating Officer only for the reasons that Shyam Babu was suffering from Cancer  decease and Ranjeet alias Manju was doing preparation for IAS examination at Delhi and therefore they had alibis. There was no other reason for not charge sheeting them. These alibies are however subjected to proof by the accused at the appropriate stage of trial.
 
	However during trial, two facts witnesses were examined as eye-witnesses  and through their evidences complicity of two revisionists were testified. In such a view, trial Judge found sufficient evidences to summon the two revisionists. 
 
	Coming to the contentions raised by Sri Tiwary that the role of the revisionists is ornamental, the said aspect  is not to be adjudged at the stage of summoning under Section 319 Cr.P.C. By forming unlawful association four malefactors have murdered the deceased in a daylight incident. Section 34 IPC is meant for such contingencies, hence first contention of the revisionist is rejected.
 
	Coming to another aspect of the matter that the trial Judge did not record in the summoning order that evidence led in the trial, is sufficient to convict the accused, I find that no pre summoning order finding can be recorded in that respect. There is no legal impediment in summoning the person if prosecution evidence is sufficient to hold him guilty. In view of the above, second contention regarding non recording of satisfaction is  also rejected. 
 
	Regarding another contention that the rial Judge has based his opinion on the materials contained in the Case Diary, it is to be noted that if impugned order is read as whole, it will be  evident that trial Judge had looked into the case diary only for a limited purposes to adjudge as to whether he should exercise his power u/s 319 Cr. P.C. or not? Otherwise also the trial Judge is entitled to look into the case diary and relevant evidences to form such an opinion but he can not base his opinion solely on the materials contained in the case diary. The impugned judgement for summoning the revisionists, therefore, cannot be quashed for the reason that the trial judge had  peeped into the case diary. 
 
	Turning towards Apex Court decisions, paragraph 8 of the judgement of the Apex Court in  Nishar and Another Vs. State of U.P. 1995 Cr. L.J. 2118  reads as follows:-
 
	"The power u/s 319 (1) can be exercised only in those cases where involvement of persons other than those arraigned in the charge sheet comes to light in the course of evidence recorded during the enquiry or trial. As that stage has not yet reached the appellants could not have been summoned invoking Section 319 of the Code."
 
	Aforesaid decision does not help the revisionists as after recording depositions of P.W. 1 and P.W. 2 that the trial court has exercised power u/s 319 Cr.P.C. 
 
	Coming to the another decision Ram Singh and Another Vs. Ram Niwas and Another (2010) 1 Supreme Court Cases (Crl.) 1278 the said decision also does not support revisionist contention  and vide 17 thereof, infact negates it.
 
	Satisfaction of trial court can be culled out from the  impugned order and facts of the case. Trial court has observed that there is sufficient evidence to summon accused persons to stand trial and that is sufficient compliance of legal requirement for exercising power under Section 319 Cr.P.C. 
 
	In view of the above, I do not find any merit in this revision, which stands dismissed. 
 
	After aforesaid order was passed, learned counsel for the revisionists submitted that co-accused, having an identical role have already been released on bail, therefore, some direction be issued by this court for consideration of the bail prayer of the revisionists. 
 
	I have considered the aforesaid contention. Since major role of shooting has been assigned to other accused, I direct the courts below to consider the bail prayer of the revisionists on the same day, on which day it is moved.  
 
08.3.2011

SKS/1296/11

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter