Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prashant @ Sheelu Dixit vs State Of U.P. & Another
2015 Latest Caselaw 34 ALL

Citation : 2015 Latest Caselaw 34 ALL
Judgement Date : 21 April, 2015

Allahabad High Court
Prashant @ Sheelu Dixit vs State Of U.P. & Another on 21 April, 2015
Bench: Arvind Kumar Mishra-I



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 22
 
A.F.R.
 

 
Case :- APPLICATION U/S 482 No. - 9953 of 2015
 

 
Applicant :- Prashant @ Sheelu Dixit
 
Opposite Party :- State Of U.P. & Another
 
Counsel for Applicant :- Rakesh Dubey
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Arvind Kumar Mishra-I,J.

Heard learned counsel for the applicant and learned AGA in opposition.

This application under Section 482 Cr.P.C. has been filed for quashment of order dated 31.01.2015 passed by A.D.J. V, Farrukhabad in S.T. No.161 of 2011 (State Vs. Awadesh Dixit and others) under Sections 498-A, 304-B, 302 IPC at P.S. Mau Darvaja, Farrukhabad.

As per factual matrix of this case some criminal proceedings were drawn against the appellant, which proceedings culminated into aforesaid Sessions Trial No.161 of 2011 under the aforesaid Sections of Indian Penal Code. During the course of proceedings, evidence for the prosecution was underway and P.W.1 Sushil Chandra was examined by the prosecution thereafter prosecution produced P.W.2 Pushkar Chaturvedi, who was examined-in-chief by the prosecution on 18.11.2014 thereafter after availing adjournment defence cross-examined P.W.2 Pushkar Chaturvedi on 7.1.2015. This cross-examination was initially confined to one page/one-sheet and the same remained un-concluded due to the reason that the counsel for the accused was not feeling well and due to which he left the court room. At this, the opportunity to cross-examine P.W.2 Pushkar Chaturvedi by the defence  was closed. Thereafter an application 44-B was moved by the defence under Section 311 Cr.P.C. for recall of P.W.2 Pushkar Chaturvedi for further  remaining cross-examination. The court below after affording opportunity of hearing to the applicant as well as the prosecution found the applicant guilty of  adopting dilatory tactics and rejected aforesaid recall application under Section 311 Cr.P.C. Hence, this Application.

Submission has been made on behalf of the applicant that the applicant is always willing to co-operate with the trial and the opportunity to cross-examined P.W.2 Pushkar Chaturvedi be given, because due to the ill health of the counsel accused cannot be penalized. It would be most unfair under the facts and circumstances of the case that the witness of fact produced by the prosecution remained uncrossed by the defence. If any adjournment is sought by the defence that would not be interpreted to be intended to have been sought for causing delay in disposal of the trial, therefore, one last opportunity should be given to the defence to cross-examine the aforesaid witness.

Learned AGA has opposed the prayer so made on the ground that it was obligatory on the part of the applicant to have cross-examined the applicant as soon as he was produced by the prosecution. There was no reason to leave the cross-examination unconcluded/unfinished on 7th January, 2015 and that, too, without moving any application  for adjournment of the proceedings. This by  itself shows that the applicant acted  casually   and  did  not avail the opportunity so given to him.

Considered above submissions as well as the facts and circumstances of the case. No doubt, the defence has not availed the opportunity given by the prosecution  by producing P.W.2 Pushkar Chaturvedi, but it has come on record that due to ill health of the counsel for the defence, the counsel was not able to further cross-examine P.W. Pushkar Chaturvedi due to which instant of  client will not suffer. It appears that learned trial court with a view to expedite the proceedings,  per chance over-looked the very cause for not concluding the cross-examination of P.W.2 Pushkar Chaturvedi on 7.1.2015. Fair trial demands that the accused should not be prejudiced in his rights and it is upto  the trial court to ensure that the opportunity is extended upto the last  reasonable  limit and in case that  reasonable limit is reached, no further leniency is to be shown. But this reasonable limit will in each case will be governed by facts of that particular case. No straight jacket formula can be evolved. It appears that extreme point of closure of cross-examination of P.W.2 Pushkar Chaturvedi has not yet reached. It has been submitted by learned counsel for the applicant that in case fresh opportunity is given to cross-examine P.W.2 Pushkar Chaturvedi, the defence will cross cross-examine Pushkar Chaturvedi without any break and he will not seek any further adjournment as and when the witness is produced for cross-examination. Therefore, as a matter of last opportunity, it is directed that learned  court below shall afford  one last chance to the applicant accused to cross-examine P.W.2 Pushkar Chaturvedi  on a date  to be fixed and in case, a date is already fixed, the applicant shall be ready to cross-examine P.W.2 Pushkar Chaturvedi if P.W.2 Pushkar Chaturvedi is produced in court by the prosecution. However, it is clarified that in case P.W.2 Pushkar Chaturvedi is not available or present in court, the court may fixed another specific date and the applicant will on the date invariably complete his cross-examination of P.W.2 and no further opportunity will be given in case the defence does not avail this last opportunity.

In view of observations made herein above, the impugned order dated 31.01.2015 passed by A.D.J. V, Farrukhabad in S.T. No.161 of 2011 (State Vs. Awadesh Dixit and others) under Sections 498-A, 304-B, 302 IPC at P.S. Mau Darvaja, Farrukhabad stands modified to that extent that opportunity to cross examine P.W.2 Pushkar Chaturvedi will be afforded to the defence.

This Application under Section 482 Cr.P.C. stands disposed of finally.

Order Date :- 21.4.2015

RK

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter