Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Up vs Zeeshan S/O Raeesuddin
2025 Latest Caselaw 1479 ALL

Citation : 2025 Latest Caselaw 1479 ALL
Judgement Date : 2 July, 2025

Allahabad High Court

State Of Up vs Zeeshan S/O Raeesuddin on 2 July, 2025

Author: Vivek Kumar Birla
Bench: Vivek Kumar Birla




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:102754-DB
 
Court No. - 42
 
Case :- GOVERNMENT APPEAL No. - 418 of 2022
 
Appellant :- State of U.P.
 
Respondent :- Zeeshan S/O Raeesuddin
 
Counsel for Appellant :- Shiv Kumar Pal
 

 
Hon'ble Vivek Kumar Birla,J.
 

Hon'ble Jitendra Kumar Sinha,J.

Re: Criminal Misc. Application (Leave to Appeal)

1. Heard Shri Rahul Asthana, learned AGA appearing for the appellant-State of UP and perused the record.

2. Present government appeal has been preferred against the judgement and order dated 29.03.2022 passed by the Additional Sessions Judge / Special Judge (POCSO Act), Court No. 1, Bareilly, in Special (POCSO) Case No.10 of 2020 (State of U.P. Vs. Zeeshan), arising out of Case Crime No. 154 of 2018, under Sections 363, 366, 376(2)N IPC and Section 6 POCSO Act, Police Station Hafizganj, District Bareilly.

3. Prosecution story, in brief, is that on 10.04.2018 at 4:00 PM, the wife of the plaintiff and her elder daughter had gone to the market to buy groceries and the plaintiff was selling vegetables in the market. At that time, the minor daughter of the plaintiff, the victim, aged 15 years, was alone at home. When the wife of the plaintiff returned home, the victim was not at home. She went to the room and found that the locker was open and the jewellery and Rs. 45,000/- kept in it were missing. When the father was searching for her, Kallu son of Tunni of the town told that at around 4:30 PM, he saw Zeeshan and Nizamuddin taking the victim in a Maruti Van towards Bhojipura canal. The plaintiff inquired for two days and got the confirmed information that Zeeshan and Nizamuddin had enticed and kidnapped the minor victim. After this, the plaintiff went to the police station and wrote a report and requested for legal action. On the basis of the handwritten complaint of the said case (Exhibit A-1) and the information report (Exhibit A-3), the Station House Officer, Hafizganj Police Station, Bareilly registered a case against the accused Zeeshan and Nizamuddin at Hafizganj Police Station under Sections 363 and 366 of the Indian Penal Code, which was entered in the legal case GD (Exhibit A-4).

4. In support of prosecution case, prosecution witness no. 1 plaintiff/victim's father's written complaint as Exhibit A-1, prosecution witness no. 2 victim's statement under 164 Cr.P.C. as Exhibit A-2, prosecution witness no. 4 FIR writer SI Agnidev Dwivedi gave Exhibit A-3 and Qayamo GD as Exhibit A-4, prosecution witness no. 5 investigating officer Saktavat Singh gave Exhibit A-5 to the map. Exhibit A-6 to the delivery note and Exhibit A-7 to the charge sheet. Exhibit A-8 to the TC by prosecution witness no. 6 Principal Chhaddami Lal. The CR register was proved as Exhibit A-1 and the age certificate issued by the school as Exhibit A-10 and the medical report of the victim was proved by prosecution witness no. 7 Dr. Shilpi Kesharwani as Exhibit A-11 and supplementary report as Exhibit 6-12. Apart from this, no other factual or formal witness was presented and examined in evidence by the prosecution. Thereafter, on the request of the learned Special Public Prosecutor, POCSO Act, the prosecution evidence was concluded before the Court below.

5. The judgement of acquittal was passed on the ground that the Court below found that the prosecution could not prove his case beyond doubt and the accused persons were given benefit of doubt and judgement of acquittal was passed.

6. Challenging the impugned judgment, Shri Rahul Asthana, learned AGA submits that the learned trial Court has erred in appreciating the evidence on record. He further submits that the finding recorded by the learned trial Court regarding age of the victim is erroneous. As per the First Information Report, the age of the victim is 15 years. He further submits that the learned trial Court has given undue weightage to the evidence of defence and has wrongly ignored the prosecution evidence. He further submits that the witnesses are intact and have supported the prosecution case and the findings recorded by the learned trial Court is not one of the possible view. Further contention of learned AGA is that from the correct appreciation of the evidence available on record, the finding recorded by the learned trial Court is not sustainable in the eye of law.

7. Before proceeding further, it would be appropriate to take note of law on the appeal against acquittal.

8. In the case of Bannareddy and others vs. State of Karnataka and others, (2018) 5 SCC 790, in paragraph 10, the Hon'ble Apex Court has considered the power and jurisdiction of the High Court while interfering in an appeal against acquittal and in paragraph 26 it has been held that "the High Court should not have reappreciated the evidence in its entirety, especially when there existed no grave infirmity in the findings of the trial Court. There exists no justification behind setting aside the order of acquittal passed by the trial Court, especially when the prosecution case suffers from several contradictions and infirmities"

9. In Jayamma vs. State of Karnataka, 2021 (6) SCC 213, the Hon'ble Supreme Court has been pleased to explain the limitations of exercise of power of scrutiny by the High Court in an appeal against an order of acquittal passed by a Trial Court in the following words:

"The power of scrutiny exercisable by the High Court under Section 378, CrPC should not be routinely invoked where the view formed by the trial court was a ''possible view'. The judgment of the trial court cannot be set aside merely because the High Court finds its own view more probable, save where the judgment of the trial court suffers from perversity or the conclusions drawn by it were impossible if there was a correct reading and analysis of the evidence on record. To say it differently, unless the High Court finds that there is complete misreading of the material evidence which has led to miscarriage of justice, the view taken by the trial court which can also possibly be a correct view, need not be interfered with. This self-restraint doctrine, of course, does not denude the High Court of its powers to re-appreciate the evidence, including in an appeal against acquittal and arrive at a different firm finding of fact."

10. In a recent judgement of this Court in Virendra Singh vs. State of UP and others, 2022 (3) ADJ 354 DB, the law on the issue involved has been considered. For ready reference, paragraphs 10, 11 and 12 are quoted as under:

"10. In the case of Babu vs. State of Kerala (2010) 9 SCC 189 : (2010) 3 SCC (Cri) 1179, the Hon'ble Apex Court has observed that while dealing with a judgment of acquittal, the appellate court has to consider the entire evidence on record, so as to arrive at a finding as to whether the views of the trial Court were perverse or otherwise unsustainable. The appellate court is entitled to consider whether in arriving at a finding of fact, the trial Court had failed to take into consideration admissible evidence and/or had taken into consideration the evidence brought on record contrary to law. Paragraphs 12 to 19 of the aforesaid judgment are quoted as under:-

"12. This court time and again has laid down the guidelines for the High Court to interfere with the judgment and order of acquittal passed by the Trial Court. The appellate court should not ordinarily set aside a judgment of acquittal in a case where two views are possible, though the view of the appellate court may be more, the probable one. While dealing with a judgment of acquittal, the appellate court has to consider the entire evidence on record, so as to arrive at a finding as to whether the views of the trial Court were perverse or otherwise unsustainable. The appellate court is entitled to consider whether in arriving at a finding of fact, the trial Court had failed to take into consideration admissible evidence and/or had taken into consideration the evidence brought on record contrary to law. Similarly, wrong placing of burden of proof may also be a subject matter of scrutiny by the appellate court. (Vide Balak Ram v. State of U.P. AIR 1974 SC 2165; Shambhoo Missir & Anr. v. State of Bihar AIR 1991 SC 315; Shailendra Pratap & Anr. v. State of U.P. AIR 2003 SC 1104; Narendra Singh v. State of M.P. (2004) 10 SCC 699; Budh Singh & Ors. v. State of U.P. AIR 2006 SC 2500; State of U.P. v. Ramveer Singh AIR 2007 SC 3075; S. Rama Krishna v. S. Rami Reddy (D) by his LRs. & Ors. AIR 2008 SC 2066; Arulvelu & Anr. Vs. State (2009) 10 SCC 206; Perla Somasekhara Reddy & Ors. v. State of A.P. (2009) 16 SCC 98; and Ram Singh alias Chhaju v. State of Himachal Pradesh (2010) 2 SCC 445).

13. In Sheo Swarup and Ors. King Emperor AIR 1934 PC 227, the Privy Council observed as under:

"...the High Court should and will always give proper weight and consideration to such matters as (1) the views of the trial Judge as to the credibility of the witnesses, (2) the presumption of innocence in favour of the accused, a presumption certainly not weakened by the fact that he has been acquitted at his trial, (3) the right of the accused to the benefit of any doubt, and (4) the slowness of an appellate court in disturbing a finding of fact arrived at by a Judge who had the advantage of seeing the witnesses...."

14. The aforesaid principle of law has consistently been followed by this Court. (See: Tulsiram Kanu v. The State AIR 1954 SC 1; Balbir Singh v. State of Punjab AIR 1957 SC 216; M.G. Agarwal v. State of Maharashtra AIR 1963 SC 200; Khedu Mohton & Ors. v. State of Bihar AIR 1970 SC 66; Sambasivan and Ors. State of Kerala (1998) 5 SCC 412; Bhagwan Singh and Ors. v. State of M.P. (2002) 4 SCC 85; and State of Goa v. Sanjay Thakran and Anr. (2007) 3 SCC 755).

15. In Chandrappa and Ors. v. State of Karnataka (2007) 4 SCC 415, this Court reiterated the legal position as under:

"(1) An appellate court has full power to review, re-appreciate and reconsider the evidence upon which the order of acquittal is founded.

(2) The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law.

(3) Various expressions, such as, "substantial and compelling reasons", "good and sufficient grounds", "very strong circumstances", "distorted conclusions", "glaring mistakes", etc. are not intended to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of "flourishes of language" to emphasise the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion.

(4) An appellate court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused. Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court.

(5) If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court."

16. In Ghurey Lal v. State of Uttar Pradesh (2008) 10 SCC 450, this Court re-iterated the said view, observing that the appellate court in dealing with the cases in which the trial courts have acquitted the accused, should bear in mind that the trial court's acquittal bolsters the presumption that he is innocent. The appellate court must give due weight and consideration to the decision of the trial court as the trial court had the distinct advantage of watching the demeanour of the witnesses, and was in a better position to evaluate the credibility of the witnesses.

17. In State of Rajasthan v. Naresh @ Ram Naresh (2009) 9 SCC 368, the Court again examined the earlier judgments of this Court and laid down that an "order of acquittal should not be lightly interfered with even if the court believes that there is some evidence pointing out the finger towards the accused."

18. In State of Uttar Pradesh v. Banne alias Baijnath & Ors. (2009) 4 SCC 271, this Court gave certain illustrative circumstances in which the Court would be justified in interfering with a judgment of acquittal by the High Court. The circumstances includes:

i) The High Court's decision is based on totally erroneous view of law by ignoring the settled legal position;

ii) The High Court's conclusions are contrary to evidence and documents on record;

iii) The entire approach of the High Court in dealing with the evidence was patently illegal leading to grave miscarriage of justice;

iv) The High Court's judgment is manifestly unjust and unreasonable based on erroneous law and facts on the record of the case;

v) This Court must always give proper weight and consideration to the findings of the High Court;

vi) This Court would be extremely reluctant in interfering with a case when both the Sessions Court and the High Court have recorded an order of acquittal.

A similar view has been reiterated by this Court in Dhanapal v. State by Public Prosecutor, Madras (2009) 10 SCC 401.

19. Thus, the law on the issue can be summarised to the effect that in exceptional cases where there are compelling circumstances, and the judgment under appeal is found to be perverse, the appellate court can interfere with the order of acquittal. The appellate court should bear in mind the presumption of innocence of the accused and further that the trial Court's acquittal bolsters the presumption of his innocence. Interference in a routine manner where the other view is possible should be avoided, unless there are good reasons for interference."

11. Hon'ble Apex Court in the case of Ramesh Babulal Doshi vs. State of Gujarat (1996) 9 SCC 225 : 1996 SCC (Cri) 972 has observed that while deciding appeal against acquittal, the High Court has to first record its conclusion on the question whether the approach of the trial court dealing with the evidence was patently illegal or conclusion arrived by it is wholly untenable which alone will justify interference in an order of acquittal.

12. The aforesaid judgments were taken note of with approval by Supreme Court in the case of Anwar Ali and another vs. State of Himachal Pradesh (2020) 10 SCC 166, Nagabhushan vs. State of Karnataka (2021) 5 SCC 222, and Babu (supra) in Achhar Singh vs. State of Himachal Pradesh (2021) 5 SCC 543."

11. Similar view has been reiterated by Hon'ble Apex Court in Rajesh Prasad vs. State of Bihar and another, (2022) 3 SCC 471.

12. We have considered the submissions and have perused the evidence available on record, the learned trial Court has recorded a finding that the age of the victim is 19 years based on the medical evidence as there is no certificate of High School or the Municipality / Municipal Corporation of the victim available on record. Moreover, the learned trial Court has relied upon the case law of Hon'ble Supreme Court in Dhanpal Vs. State, 2009(69) ACC, Page 697, in which, it has been held that where the evidence regarding the age of victim on X-Ray and other medical evidence is between 17-19 years and where the transfer certificate of a Government School has not been duly proved by the witness who has issued it, the prosecution has failed to prove that the victim was a minor girl on the date of occurrence.

13. We have carefully gone though the judgement impugned, passed by learned trial Court and we are satisfied that the learned trial Court has rightly held that the age of the minor girl / victim is to be 19 years. The victim PW-2 has not supported the prosecution case in her statement under Sections 161 and 164 Cr.P.C. and further she has not supported it in her statement before learned trial Court as she has stated that she had gone with the accused opposite party no.2 on her own free will and no one had taken her away forcibly. She has further denied that the accused has committed anything wrong with her forcibly. PW-7 Dr. Shilpi Kesharwani before whom, the victim has stated that she was not taken away by anyone forcibly and she had gone on her own free will and whatever happened to her it was with her consent. PW-7 Dr. Shilpi Kesharwani, who has examined the victim has not found any injury on her body. No injury was found on the external body of the victim. No injury was found in the internal examination of the victim and the hymen was torn. Slides were prepared for sperm examination and sent for examination. In FSL examination report of the slide prepared for presence of spermatozoa, the report regarding presence of spermatozoa is negative. PW-3, the mother of the victim and PW-1, the father of the victim are not the eye witnesses of the occurrence. Other witnesses, namely, PW-4,5 and 6 are formal in nature.

14. On perusal of record, we find that the findings of acquittal recorded by the learned trial Court is just and proper and does not suffer from any perversity and is one of the possible view. In such view of the matter, we, therefore, find that the court below has taken possible view of the matter on appreciation of entire evidence on record, which cannot be substituted by this Court taking a different view as per the law discussed above.

15. Accordingly, it is not a case worth granting leave to appeal. The application for granting leave to appeal is rejected.

Re: Government Appeal

1. Consequently, since the Criminal Misc. Application (Leave to Appeal) is rejected by order of date, the present government appeal is also dismissed.

Order Date :- 2.7.2025

RKM

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter