Citation : 2025 Latest Caselaw 11101 ALL
Judgement Date : 26 September, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD HIGH COURT OF JUDICATURE AT ALLAHABAD Government Appeal Defective No.421 of 2025 State of U.P. ..Appellant(s) Versus Ajeet S/o Omveer ..Respondents(s) Counsel for Appellant(s) : Patanjali Mishra Counsel for Respondent(s) : Reserved AFR Court No. - 42 HONBLE J.J.MUNIR, J.
HONBLE PRAMOD KUMAR SRIVASTAVA, J.
( Delivered by: Hon'ble Pramod Kumar Srivastava, J.)
Order on Criminal Misc. Delay Condonation Application No. NIL of 2025.
Heard Mr. Rahul Asthana, learned AGA appearing for the State.
A delay of 103 days has been reported.
Perused the affidavit in support of the delay condonation application, which in our opinion is satisfactorily explained.
The application is allowed.
Order on Leave to Appeal Application No.Nil of 2025.
Heard Mr. Rahul Asthana, learned AGA appearing for the appellant-State of UP and perused the record.
Present government appeal has been preferred against the judgement and order dated 6.2.2025 passed by the learned Special Judge (POCSO Act), Kasganj in Sessions Trials No. 354 of 2019, State of U.P. Versus Ajeet and others, (arising out of Case Crime No. 113 of 2019), under Sections 376, 323 IPC and Section POCSO Act, Police Station Amaopur, District Kasganj.
Factual matrix of the case is that on 29.07.2019 at about 1.30 P.M. informants minor daughter aged about 16 years went from home to maize field to defecate. On reaching the maize field, accused Ajeet arrived there and caught hold the informants daughter and established physical relation with her and also beaten her. It is also narrated that this incident was witnessed by Prem Pal, Subhash, Sunil and Santosh. It is also mentioned that at the time of alleged incident informant was present at Etah District to look after her mother, but when she back to home her victim daughter told the whole incident to her. Thereafter, informant alongwith her victim daughter went to police station, where she presented a written tahreer, on that basis, the first information report has been lodged against the accused Respondent-Ajeet on 29.07.2019 at 13.30 hrs.
During investigation, Investigating Officer visited the place of occurrence and prepared the site plan and recorded the statement of the witnesses and after collecting the evidence against the accused- respondent submitted a police report, under Section 173(2) Cr.P.C before the Court concerned. Charge for the aforesaid offences was framed and read over to accused respondent who denied the prosecution allegation and claim to be tried.
In support of prosecution case, witnesses PW-1 Victim, PW-2 Smt. Umesha, PW-3 Ashok and PW-4 Dr. Love Kumar Chhatwal, PW-5 HC 294 Mridul Pratap Singh, PW-6 Dr. Sandesh Aarekh, PW-7 Inspector Virendra Singh Indaulia, PW-8 Prempal, PW-9 Atendra, PW-10 Sunil, PW-11 Subhash, PW-12 Mordhawaj Singh and PW-13, Dr. Khalid Salman were produced and examined before the Court below.
The judgement of the acquittal passed by the learned trial Court on the ground that the victim was stated to be about 18 to 21 years of her age at the time of alleged incident i.e. on 29.07.2019 and allegation was that accused person committed rape on her and also beaten. Incident was witnesses by Prem Pal, Subhash, Sunil and Santosh. Prem Pal is examined as PW-8 who has not uttered single words in respect of commission of rape by the accused and turned hostile. Another witness Subhash- PW-11 who has been shown as an eye witness in the first information report uttered in his examination-in-chief that the time of alleged incident, he himself did not go to the field and he had not seen the occurrence. He also turned hostile. Another witness of fact Sunil, PW-10 has stated that he has not seen the occurrence of the rape. Names of remaining witnesses of the fact are Atendra PW-9, Subhash PW-11, Mordhwaj, PW-12, who has not been mentioned in the first information report, but they were examined who has given the only statement to the effect that they have seen the accused Ajeet when he was running away from the field. Learned trial Court further found that there is a evidence of a star witnesses i.e. victim PW-1 and she stated that nothing was happened with her. She also stated in her cross-examination that accused Ajeet did not ravish her and she clarified that whatever she told to Investigating Officer that was on the instance of her mother. She also narrated that her mother has threatened her and her brother also beaten and asked her to make the allegation against the accused- Ajeet. Thus, the learned trial Court found that testimony of the victim is inconsistent and that does not inspire confidence. The trial court also noticed that the victim has stated in her cross-examination that nothing wrong was committed on her. The victim was medically examined by Dr. Sandesh Aarekh,PW-6 and specifically stated that if the rape happened to occur then hymen was not found old and torn. She also stated that she has not given definite opinion about sexual assault. Under such circumstances, the Court below found that the prosecution could not prove his case beyond doubt and the accused was given benefit of doubt and judgement of acquittal was passed.
Per contra, Sri Rahul Asthana, learned AGA submits that the trial Court has erred in appreciating the evidence on record. He further submits that the victim was of tender age, who clearly supported the prosecution version in her statement recorded under Sections 161 and 164 Cr.P.C. Therefore, there was no reason to disbelieve the prosecution story. He further submits that it is not necessary for the prosecution to produce all the witnesses and it would not have adverse effect on the prosecution case. He further submits that the learned trial Court has given undue weightage to the minor contradiction and inconsistencies occurred in the evidence of the prosecution witnesses. He further submits that on the basis of testimony of the witnesses in totality the prosecution has proved the charge against the accused respondent but findings recorded by the learned trial Court is perverse and is not one of the possible view. Submission, therefore, is that the judgement and order of acquittal passed by the trial Court requires serious consideration and reversal and the accused respondent herein is liable to be convicted.
We have considered the rival submissions and perused the record.
Before proceeding further, it would be appropriate to take note of law on the appeal against acquittal.
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"
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."
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."
Similar view has been reiterated by Hon'ble Apex Court in Rajesh Prasad vs. State of Bihar and another, (2022) 3 SCC 471.
On perusal of record, we find that the first information report was lodged by the victims mother on the basis of information given by the victim. As per first information report, two witnesses have witnessed the alleged incident but during the course of trial they did not support the prosecution version and turned hostile. Even most noticeable point is that victim herself did not support the prosecution version and clearly stated that she was threatened by her mother and beaten by her brother to implicate the accused in this false case, therefore, she had given her statement to Investigating Officer as well as before the Magistrate on the influence and under fear of their family members. She categorically stated that nothing was happened with her and accused Ajeet did not commit any sexual assault or rape on her. Dr. Sandesh Aarekh PW-6 had stated that on the examination of internal private part of the victim, symptom of rape of sexual assault was not found. 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.
Accordingly, it is not a case worth granting leave to appeal. The application for granting leave to appeal is rejected.
Re: Government Appeal
Consequently, since the Criminal Misc. Application (Leave to Appeal) has been rejected by order of date, the present government appeal is also dismissed.
(Pramod Kumar Srivastava, J.) (J.J.Munir, J.)
September 26 , 2025
SFH/Kumar Manish
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!