Citation : 2025 Latest Caselaw 2333 ALL
Judgement Date : 21 July, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:118176-DB Court No. - 42 Case :- GOVERNMENT APPEAL DEFECTIVE No. - 331 of 2025 Appellant :- State of U.P. Respondent :- Vikas Chaudhary S/O Ram Kumar Counsel for Appellant :- Patanjali Mishra Hon'ble Vivek Kumar Birla,J.
Hon'ble Jitendra Kumar Sinha,J.
Re: Civil Misc. Delay Condonation Application
1. Heard Sri Rahul Asthana, learned A.G.A. appearing for the State and perused the record.
2. Stamp Reporter has reported latches of 102 days in filing of the present appeal.
3. No counter affidavit has been filed. Cause shown is sufficient. The application is allowed and the delay in filing the appeal is condoned.
4. Office is directed to give regular number to the appeal.
Re: Criminal Misc. Application (Leave to Appeal)
1. Heard Sri Rahul Asthana, learned A.G.A. and perused the record in support of aforementioned government appeal.
2. This is a government appeal under Section 419(3) of B.N.S.S. through e-mode assailing the validity of the judgment and order dated 18.1.2025 passed by Additional District and Sessions Judge / FTC 1st, Saharanpur in Session Trial No. 2615 of 2022 (State of U.P. vs. Vikash Chaudhary) arising out of Case Crime No. 69 of 2022, under Section 376 IPC, Police Station Mahila Thana, District Saharanpur, whereby the accused has been acquitted.
3. Prosecution case in brief is that victim is the resident of Nawada Road, Police Station Sadar Bazar, Saharanpur; her husband died in the year 2010; after death of her husband the victim-informant was living in her house with her three children; the victim-informant wanted to rent out one room in her house to earn her living; a few years ago, when Vikas Chaudhary-accused came to know about this, he requested the room for rent; the accused Vikas Chaudhary, s/o- Rajkumar Chaudhary, R/o- Village Ghasauti, P.S. Rampur Maniharan, District Saharanpur, came to the house the informant and the applicant gave her room on rent to him but the accused had malicious intentions; he started keeping an evil eye on the informant and he tried to mingle with the applicant and started saying,that I like you and I am still single and if you marry me then your three children will get the shadow of a father and your life will also pass comfortably; the applicant fell for the sweet talk of the accused and one night the accused came to the room of the informant and tried to forcefully have sex with the informant; the informant forbade him from doing so and said that this is not right before marriage but he did not listen and forcefully had sex with the informant and said that there is nothing to worry about; soon I will arrange a house for myself and marry you; even after this the accused kept doing such bad things with the informant from time to time by giving false promises of marrying her; whenever the informant asked him to marry her he would say that I am busy arranging a house and I will arrange a house soon; about 2 months ago the accused brought two unknown persons with him and said that I have had a conversation with these two and if you have a relationship with them once, they will get our house built within 15 days, then we will also get married soon but the informant refused to do so then the accused got furious and said that I will not marry you and if you take any action I will kidnap your children and kill them; in this way the accused ruined the life of the informant; the informant gave an application at the police station but the police have not registered the complaint; ultimately the first information report was lodged under Section 156(3) Cr.P.C.
4. To bring home the charges the prosecution produced following witnesses, namely:-
(i) Informant-Victim as P.W.-1, (ii) Mahila Constable Ms. Anjali as P.W.-2, (iii) S.I. Ms. Sunita Malan as P.W. 3.
5. From the side of the prosecution, the prosecution has relied upon the documents, which were exhibited during the trial as under:-
(i) Typed Tehrir as Ext. Ka-1, (ii) Statement under Section 164 Cr.P.C. as Ext. Ka-2, (iii) Chik F.I.R. as Ext. Ka-3, (iv) G.D. as Ext. Ka-4, (v) Naksha Najri as Ext. Ka-5, (vi) Charge-sheet as Ext. Ka-6.
6. After concluding the prosecution, witnesses and their respective statements under Section 313 Cr.P.C. of the accused respondent were recorded, who has denied from the charges and has submitted that he has falsely implicated in the present case and he is innocent. Still he insisted to be tried by the learned trial court.
7. After hearing rival submissions of the parties learned trial court examined the entirety of the facts and after giving reasoning has acquitted the accused.
8. The trial court passed the judgment of acquittal on the ground that the informant was a widow lady aged about 37 years having three children and in the first information report no specific date and time has been mentioned in respect of commission of offence. The trial court also found that admittedly even as per the first information report and the statement of the victim recorded under Section 164 Cr.P.C. and as PW-1 she was having physical relationship with the accused for several years although it is being claimed that the same was being done without her consent. It was further found that except the oral testimony of the informant-victim there is no other evidence to corroborate the same. The court below found that no medical examination of the victim had taken place. It was further noticed that the defence version was to the effect that the victim was known to one Kamal Kant, neighbor of the victim, who was having enmity the with the accused, therefore, on his instance present criminal prosecution has been lodged and wife of Kamal Kant was doing pairvi along with the victim. In the totality of circumstances it was found that the sole testimony of the victim cannot be the basis for convicting the accused.
9. Challenging the impugned judgment submission of learned A.G.A. is that the trial court has committed gross mistake of law in not appreciating testimony of the witness. Insofar as offence of rape is concerned the sole testimony of the prosecutrix is sufficient to convict the accused. It is next submitted that the victim was a widow lady, therefore, motive that the offence was committed on the pretext of getting married with the victim is sufficient to believe the sole testimony.
10. We have considered the submissions and have perused the record.
11. Before proceeding further, it would be appropriate to take note of law on the appeal against acquittal.
12. 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"
13. 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 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."
14. In a 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."
15. Similar view has been reiterated by Hon'ble Apex Court in Rajesh Prasad vs. State of Bihar and another, (2022) 3 SCC 471.
16. On perusal of record we find that in the first information report there is no reference of specific date and time of incident and it was only asserted that the victim is a widow lady having three children and is living in her own house and one room was rented out to the accused herein, who was resident of district Saharanpur and subsequently physical relationship was made on the ground that he whould marry her. We further find that the informant claimed that about 2 months ago the accused brought two unknown persons with him and said that I have had a conversation with these two and if you have a physical relationship with them once, they will get our house built within 15 days and thereafter we will marry and shift to the house, which she refused. Subsequently, in her statement under Section 164 Cr.P.C. and as PW-1 she stated that the accused herein initially represented himself as Rahul Sharma resident of Dehradun and unmarried but subsequently she came to know that he is a married person then she asked the same with the accused, who later on told that he is divorcee and also has one son. We further find that no medical examination was conducted in the present case and there is no specific details of the offence and once the victim was living in her own house and was renting out rooms to others, the story so build up by the victim in her oral testimony about building of another house etc. cannot be believed.
17. We, therefore, find that relying on the judgment of Hon'ble Apex Court in the case of Narendra Kumar vs. State (NCT of Delhi) 2012 AIR SCW 3391 SC the court below has taken a possible view of the matter.
18. In such view of the matter, we are unable to connect any material on record so as to involve the accused in this offence.
19. Under such circumstances, we are of the considered opinion that the learned trial court has rightly assessed the testimonies and material on record in correct perspective. Taking into account the totality of circumstances, we do not feel that there is any legal infirmity in the impugned judgment. The judgment is based on sound reasoning and proper application of law. Accordingly, we restrain ourselves in dislodging the finding of learned court below. This government appeal is devoid of merit and not worth granting any leave to appeal.
20. 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 government appeal is also dismissed.
Order Date :- 21.7.2025
Lalit Shukla
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!