Citation : 2016 Latest Caselaw 4038 ALL
Judgement Date : 11 July, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD ?A.F.R. Court No. - 16 Case :- CRIMINAL REVISION No. - 1500 of 2016 Revisionist :- Aaram Singh And 13 Others Opposite Party :- State Of U.P. And Anr. Counsel for Revisionist :- Vidit Narayan Mishra Counsel for Opposite Party :- G.A. Hon'ble Mrs. Vijay Lakshmi,J.
This revision has been filed against the judgment and order dated 25.3.2016, passed by learned Judicial Magistrate, Fatehgarh, District Agra, in Case No. 46 of 2014, arising out of Case Crime No. 136 of 2013 (State Vs. Aaram Singh and others), under sections 147, 336, 427, 506, 323, 504, 148 I.P.C., whereby the court below has rejected the discharge application of the revisionists.
Heard learned counsel for the revisionists and learned A.G.A.
Learned counsel for the revisionists has submitted that the revisionists are innocent persons, who have no criminal history but they all have been falsely implicated in this case, which is a counter blast of Case Crime No. 65 of 2013 U/s 302 I.P.C. P.S. Daukee, District Agra, lodged by the revisionists against O.P. No. 2 and others for murder of their father. It is further contended that there is inordinate delay in lodging the FIR, which has been lodged with the aid of section 156(3) Cr.p.C. It has further been submitted that from the perusal of the entire evidence on record it appears that no offence is made out against the revisionists under Sections 147, 336, 427, 506, 323, 504, 148 I.P.C., therefore, the impugned order dated 25.03.2016, which has been passed without appreciating the evidence on record, be set aside.
Learned A.G.A. has vehemently opposed the aforesaid submissions and has submitted that in wake of the prima facie evidence available against the revisionists, the court below has rightly rejected the discharge application, moved by the revisionists, keeping in view the facts and circumstances of the case.
Considered the submissions.
At the stage of framing a charge only a reasonable doubt in the mind of the court concerned is sufficient and the courts are not required to see whether the evidence available on record is sufficient to prove the case of prosecution beyond reasonable doubt. Only prima facie evidence as available on record is to be considered by the court concerned at the initial stage of framing charges.
In State of Orissa v. Debendra Nath Padhi, 2005 SCC (Cri) 415, the Hon'ble Apex Court has held that at the time of framing charge, what the Trial Court is required to see and consider, are only the Police Papers referred to under Section 173, Cr.P.C. and documents sent with it. The accused cannot be permitted to produce documents to put forth his defence case for purpose of seeking discharge.
In Soma Chakravarty v. State (through CBI); 2007 (2) SCC (Cri) 514, it has been held by the Hon'ble Apex Court that at the time of framing of charges the probative value of the material on record cannot be gone into, and the material brought on record by the prosecution has to be accepted as true at that stage. If on the basis of material on record the Court could form an opinion that the accused might have committed the offence it can frame the charge, though for conviction the conclusion is required to be proved beyond reasonable doubt that the accused has committed the offence. Whether, in fact, the accused committed the offence, can only be decided in the trial.
In Sanghi Brothers (Indore) Pvt. Ltd. v. Sanjay Choudhary and others; 2009 (1) SCC (Cri) 87, it has been held by the Hon'ble Apex Court that even if there is a strong suspicion about the commission of offence and the involvement of the accused, it is sufficient for the Court to frame a charge.
In Omwati v. State; AIR 2001 SC 1507, the Hon'ble Apex Court has restricted the High Court from interfering by holding that the High Court should not interfere at initial stage of framing the charges merely on hypothesis, imagination and farfetched reasons, which in law amount to interdicting the trial against the accused persons.
Hon'ble Apex Court in Om Prakash Sharma vs. C.B.I. AIR. 2000 SC 2335, has held that at the stage of 227 of the Code of Criminal Procedure, it is not open to the Sessions Judge to weigh the pros and cons whether improbability and then proceed to discharge the accused holding the said statements existing in the case diary as unreliable.
Hon'ble Apex Court in Niranjan Singh Karan Singh Panjabi vs. Jitendra Bhimarj Bizza AIR 1990 SC 1962 has held that the Court may for limited purpose sift the evidence as it canot be expected even in that inital stage to accept all that the prosecution states as gospel truth even if it is opposed to common sense or the broad probabilities of the case.
It is also settled position of law that at the time of framing charge the accused has no right to produce any material because the expression "record of the cases" in Section 227 Cr.P.C. refers to the material produced by the prosecution and not by the accused.
The Sessions Judge has the power to discharge the accused in the following circumstances;
A-where the evidence produced is not sufficient,
B- where there is no legal ground for proceeding against the accused,
C-where the proseuction is clearly barred by limitation, or
D-where he is precluded from proceeding because of a prior judgment of High Court.
In Kanti Bhadra Shah vs. State of Bengal AIR 2000 SC 522, Hon'ble Supreme Court has held that the discharge order must contain reasons but an order of framing charge cannot be quashed merely because it does not contain reasons.
In State of J & K vs. Sudarshan Khakkar AIR 1995 SC 1954 and in Rukmani Narvekar vs. Vijaya Satardekar, AIR 2009 SC 1013, it has been held that no weight is to be attached to the probable defence of the accused and at the time of framing of the charge, the Court has to confine its attention to documents referred to unde Section 173 Cr.P.C. only.
In wake of the aforesaid legal position and considering the facts and circumstances of the present case and the prima facie evidence available on record, this revision appears to have no force and it is liable to be dismissed.
The revision is accordingly dismissed at the admission stage.
Order Date :- 11.7.2016
Pcl
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!