Citation : 2021 Latest Caselaw 13435 Bom
Judgement Date : 20 September, 2021
Digitally
signed by
SHAGUFTA
SHAGUFTA Q PATHAN
Q PATHAN Date: 38-WP-376-2019.doc
2021.09.20
13:26:35
+0530
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO.376 OF 2019
Rajesh Mahadev Kunte,
Age: 45 years, Occu:Business,
R/at: Kanchangauri, Kasaral Bhiwandi,
District Thane. ...Petitioner
Versus
1. Rahul Rajeev Gandhi,
Age : 48 Years, Occupation : Politician,
Residing At : 12, Tughlak Lane,
New Delhi - 110 011
2. The State of Maharashtra ...Respondents
Mr. Niteen Pradhan a/w Ms. Shubhada Khot i/b Mr. Amarendra Mishra for
the Petitioner
Mr. Sudip Pasbola i/b Mr. Kushal Mor for the Respondent No. 1
Mr. S. S. Hulke, A.P.P for the Respondent No.2-State
CORAM : REVATI MOHITE DERE, J.
RESERVED ON : 11th AUGUST 2021
PRONOUNCED ON : 20th SEPTEMBER 2021
JUDGMENT :
1 Heard learned counsel for the parties.
SQ Pathan 1/16
38-WP-376-2019.doc
2 By this petition, the petitioner has impugned the order dated
10th September 2018 passed by the learned Judicial Magistrate First Class,
Bhiwandi, Mumbai, below Exhibit 61 in Summary Criminal Case No.
2425/2014, by which the learned Judge rejected the petitioner's (original
complainant's) application seeking to exhibit the transcript copy of the
respondent No. 1's speech under Section 294 of the Code of Criminal
Procedure (`Cr.P.C').
3 Learned counsel for the petitioner (original complainant) states
that pursuant to the criminal complaint instituted by the petitioner, in the
Court of the learned Judicial Magistrate First Class, Bhiwandi, Mumbai,
process was issued as against the respondent No. 1. He submits that the
petitioner had filed the said criminal complaint relying on a CD containing
the speech of respondent No. 1, which, according to the petitioner, was
defamatory. Learned counsel for the petitioner submits that pursuant to the
order issuing process as against the respondent No. 1, the respondent No. 1
preferred a writ petition in this Court and sought quashing of the said
criminal complaint instituted against him. He submits that to the said writ
petition i.e. Writ Petition No. 4960/2014, the respondent No. 1 annexed a
transcript copy of the speech (taken from the CD annexed to the criminal
SQ Pathan 2/16 38-WP-376-2019.doc
complaint). Learned counsel submits that the said writ petition was
dismissed by this Court and that the said order was confirmed by the Apex
Court. Learned counsel for the petitioner submits that thereafter, the
petitioner filed an application in this Court and sought certified copy of the
writ petition as well as the annexures annexed thereto and on receipt of the
said certified copy of the writ petition and annexures thereto, filed an
application before the trial Court under Section 294 Cr.P.C, with a prayer
for exhibiting the said writ petition and the annexures thereto. According to
the learned counsel for the petitioner, the respondent No. 1 admitted the
writ petition and not the annexures, since the annexures were the documents
of the complainant. Learned counsel relied on the verification statement of
the respondent No. 1 in the writ petition at page 31, signed by the
respondent No. 1, affirming the contents of paragraph Nos. 1 to 10 as true
and correct. He submits that the affidavit in support of the petition was
affirmed before a Notary Public and is a part of the certified copy supplied
by the Registry of the High Court and as such, the writ petition alongwith
its annexures, can be read in evidence with the aid of Sections 76, 77 and
63 of the Evidence Act. Learned counsel submits that the High Court
proceedings being judicial proceedings, records thereof are public
documents within the meaning of Section 74 of the Evidence Act and that
certified copies of such public documents issued under the relevant High
SQ Pathan 3/16 38-WP-376-2019.doc
Court (Appellate Side) Rules, can be produced in proof of the contents of
the public documents under Sections 76 and 77 of the Evidence Act. He
submits that the writ petition in question was part of the judicial
proceedings and annexures thereto were relied upon by the respondent No.
1, whilst arguing his case, seeking quashing of the proceeding pending
before the trial Court and as such, the petition and the annexures thereto,
were intended to be read and perused by the High Court, at the time of
hearing of the said petition. According to the learned counsel, the writ
petition alongwith its annexures form a consolidated pleading, both on facts
and law and that the same cannot be separated or segregated when
presented in judicial proceedings under Section 294 Cr.P.C. He further
submits that the writ petition contains the pleadings based on the annexures
to the writ petition and therefore, is an integral part of the "document" and
that it also contains the transcript of the speech and that the same has been
admitted by the respondent No. 1 even before the Apex Court. According
to the learned counsel for the petitioner, the certified copies of the record
issued duly by the Registry under Chapter XIII of the High Court
(Appellate Side) Rules, are therefore, admissible in evidence, in relation to
the contents thereof, as mandated by Section 76 and as such, can be
tendered as evidence under Section 77 of the Evidence Act. Learned
counsel submits that the learned Judge erred in not considering that the
SQ Pathan 4/16 38-WP-376-2019.doc
certified copy of the writ petition filed by the respondent No. 1 in this Court
alongwith its annexures was one composite "public document" and as such,
ought to have exhibited the entire writ petition alongwith its annexures
under Section 294 Cr.P.C. Learned counsel relied on the judgments in the
cases of Md. Akbar and Anr. v. State of A. P. 1, J. Shiva Shankar v. Deputy
Superintendent of Police and Ors. 2 and K. K. Manchanda & Anr. v. SD
Technical Services P. Ltd.3.
4 Learned counsel for the respondent No. 1 opposed the petition.
Learned counsel for the respondent No. 1 has also tendered written
submissions on behalf of the respondent No. 1, which were taken on record
during the course of hearing, on 11 th August 2021. According to the learned
counsel for the respondent No. 1, it is a cardinal principle of criminal
jurisprudence that the prosecution must stand on its own legs in a criminal
trial, and that the said principle, cannot be given a go-by. Learned
counsel for the respondent No. 1 submits that the transcript of the contents
of the `CD', annexed by the petitioner (original complainant) to his
complaint before the trial Court, was annexed to the writ petition by the
respondent No. 1, as the respondent No. 1 had challenged the order issuing
1 2002 Cri.L.J. 3167 2 2002 Cri.L.J. 3168 3 RA 320/2008 in CM (M) 1205/2007 dated 1/7/2009
SQ Pathan 5/16 38-WP-376-2019.doc
summons to him. Learned counsel for the respondent No. 1 submits that
the CD of the speech made by the respondent No. 1 was annexed by the
petitioner (original complainant) himself, to the criminal complaint, as one
of its annexures, pursuant to which, the transcript of the said CD was
annexed by the respondent No. 1 to his writ petition, which was filed for
quashing of the order issuing process. He submits that since the CD is a
document relied upon by the petitioner (original complainant), the
transcript/translation of the said CD made by the respondent No. 1, will
have to be proved by the petitioner during trial, in accordance with law. He
further submits that the respondent No. 1 cannot be compelled to admit or
deny any document and that any such direction to an accused, to do so,
would clearly violate Article 20(3) of the Constitution of India. Learned
counsel in this regard relied on the judgment of the Division Bench of this
Court in the case of State of Maharashtra v. Ajay Dayaram Gopnarayan
& Ors.4 and the case of Niwas Keshav Raut v. State of Maharashtra 5, in
support of his submission. He submits that the petitioner/original
complainant cannot be absolved of his duty to prove his case as against the
respondent No.1/accused. Learned counsel for the respondent No. 1
vehemently denies that the writ petition alongwith its annexures, together
forms a composite "public document". He further submits that infact, it 4 2014 (2) Bom. (Cri.) 40 5 2015 (4) Bom. C.R. (Cri.) 397
SQ Pathan 6/16 38-WP-376-2019.doc
was not permissible for the learned Judge to recall or review his earlier
order, inasmuch as, when the petitioner filed an application (Exhibit 58)
under Section 294 Cr.P.C, the learned Magistrate vide its order dated 12 th
June 2018, had only exhibited the writ petition (without annexures) and the
affidavit in support of the writ petition and as such, the learned Judge could
not have entertained the second application (Exhibit 61) praying that the
transcript annexed to the writ petition, be exhibited. He submits that there
is no merit in the petition and that no grounds are made out for interfering
with the impugned order. Learned counsel relied on the judgments in the
case of Om Prakash Berlia & Anr. v. Unit Trust of India & Ors. 6, Anvar
P. V. v. P. K. Basheer & Ors. 7, Geeta Marine Services Pvt. Ltd. & Anr. v.
State & Anr.8 and Nilesh Dinkar Paradkar v. State of Maharashtra 9 in
support of his submissions.
5 Perused the papers. A few facts as are necessary to decide the
petition are set-out hereinunder :
It is the petitioner's (original complainant's) case that on 6 th
March 2014, the respondent No. 1, in his speech, accused the members of
6 AIR 1983 Bom. 1 7 (2015) 1 SCC (Cri) 24 8 AIR 2009 Cri. L. J. 910 9 2011 (3) JCC 1972 (SC)
SQ Pathan 7/16 38-WP-376-2019.doc
the Rashtriya Swayamsevak Sangh (`RSS') as being the assassins of Late
Shri. M. K. Gandhi. Pursuant thereto, the petitioner, on 18 th March 2014,
filed a criminal complaint in the Court of the learned Judicial Magistrate
First Class at Bhiwandi, as against the respondent No. 1 for the alleged
offence punishable under Section 500 of the Indian Penal Code. To the
said complaint, the petitioner set-out the list of witnesses to be examined
and the list of documents sought to be relied on. In the list of documents,
two documents were set-out (i) CD containing speech of the respondent No.
1 telecast live from Zee 24 Taas (Marathi News Channel), and (ii) news
readers. The learned Magistrate vide order dated 11 th July 2014 issued
process as against the respondent No.1. The respondent No. 1 challenged
the said order of issue process in this Court, by filing Writ Petition No.
4960/2014 and sought quashing of the order issuing process/criminal
complaint instituted against him. To the said petition, the respondent No. 1
annexed the transcript copy of the speech from the CD relied upon by the
petitioner. The said petition was dismissed by this Court vide order dated
10th March 2015. Being aggrieved by the said order dismissing the writ
petition, the respondent No.1 challenged the same in the Apex Court. The
said SLP (Cri.) No. 3749/2015 was dismissed by the Apex Court in 2015.
SQ Pathan 8/16
38-WP-376-2019.doc
6 On 12th June 2018, the petitioner filed an application (Exhibit
58) under Section 294 of Cr.P.C, in the trial Court and called upon the
respondent No. 1 to admit or deny the genuineness and correctness of the
certified copy of the writ petition (Writ Petition No.4960/2014) alongwith
the annexures and affidavit thereto filed by the respondent No.1 in the
Bombay High Court. The said application was filed, as according to the
petitioner, the respondent No. 1 had not disputed the making of the speech
and had infact, annexed the transcript of the speech to the petition. The trial
Court called for the say of the respondent No. 1 on the said application.
The respondent No. 1 gave the following say on the said application :
"The defence does not dispute the genuineness of the documents i.e. Cri. Writ Petition No. 4960/2014, except the Annexure which are document of the complainant".
Thereafter, on the same day i.e. 12th June 2018, the learned
Judge, after hearing the parties, passed the following order :
"ORDER
Perused the application and say. Accused admitting only this document such as copy of Writ Petition No. 4960/2014 and Affidavit. Accordingly, this document is exhibited."
SQ Pathan 9/16
38-WP-376-2019.doc
7 On the very same day i.e. 12th June 2018, after the aforesaid
order was passed, the petitioner filed another application (Exhibit 61) and
prayed that the document at Exhibit `C' (transcript of speech) of the writ
petition, be exhibited, as the same was annexed by the petitioner (original
complainant) to the petition and is not the complainant's (petitioner's)
document. The said application was resisted by the learned counsel for the
respondent No. 1. In its say to the said application (Exhibit 61), it was
stated that Exhibit `C' is a transcript of the alleged speech of the respondent
No. 1, on the basis of which, the complaint was filed by the complainant
(petitioner); that the speech is recorded on a CD and filed by the
complainant/police alongwith the police report and hence, undisputedly, is a
document of the complainant (petitioner) and hence, the
transcript/translation of such document would also be a document of the
complainant and hence the said document is specifically denied; that the
annexures to the writ petition particularly annexure `C' is a document filed
for the limited purpose of the writ petition (filed for quashing) and as such,
cannot be construed as admission on behalf of the respondent No.1; that the
said transcript produced at Exhibit `C' (transcript of the alleged speech) on
the basis of the CD being the document of the complainant (petitioner), it
SQ Pathan 10/16 38-WP-376-2019.doc
was for the petitioner to prove the same in Court during trial; and that the
respondent No. 1 cannot be compelled to admit any document, even if such
document was part of some other ancillary proceedings filed by the
respondent No. 1 arising out of the same matter or a different matter.
Accordingly, the advocate for the respondent No. 1 prayed for rejection of
the said application.
8 The learned Judicial Magistrate First Class, Bhiwandi, vide
order dated 10th September 2018, rejected the petitioner's application
(Exhibit 61), after observing that the said application was not tenable.
Learned Judge further observed that Exhibit `C' of the writ petition filed by
the respondent No. 1 in High Court, is a transcript of the alleged speech of
respondent No.1-accused, which is recorded on a compact disc (CD) on the
basis of which, the complaint was filed by the petitioner (complainant) and
hence, it is the complainant's document. It is further observed that the
Annexure `C' is a document which was annexed to the writ petition for the
limited purpose, i.e. for seeking quashing of the case and as such, cannot be
construed as an admission on behalf of the respondent No.1-accused; that
these being documents of the complainant, the same is required to be
proved during trial and as such it is not necessary to obtain admission or
denial of the said document under sub-section (i) of Section 294 Cr.P.C. It
SQ Pathan 11/16 38-WP-376-2019.doc
was further observed that the endorsement of admission of denial made by
the respondent No. 1-accused on the document filed by the petitioner was
sufficient compliance of Section 294 Cr.P.C.
9 Being aggrieved by the said order dated 10th September 2018,
the petitioner has filed the aforesaid petition.
10 The submission of the learned counsel for the petitioner that
Annexure C to the writ petition filed by the respondent No. 1 in this Court
ought to have been exhibited under Section 294 Cr.PC, as it was relied upon
by the respondent No.1, is wholly misconceived. It is a settled law that the
prosecution must stand on its own feet in order to prove its case.
Admittedly, the petitioner (original complainant) relied on certain
documents including a CD containing the speech of respondent No. 1 in
support of his complaint. It appears that when the respondent No. 1 filed a
writ petition in this Court (Criminal Writ Petition No. 4960/2014), he
annexed a transcript copy of the speech from the CD. Merely because the
said transcript was annexed as Annexure `C' to the petition, does not mean
that the said document has been admitted by the respondent No.1, thereby
absolving the petitioner from proving the same. It appears that the
transcript of the said CD was annexed as annexure C for seeking quashing
SQ Pathan 12/16 38-WP-376-2019.doc
of the case, to show that no case was made out. The said CD is a document
of the petitioner, which will have to be proved by the petitioner during the
course of the trial in accordance with the law. Merely because the
petitioner has obtained a certified copy of the petition alongwith the
annexures, does not mean that the petitioner (complainant) can compel the
respondent No. 1 to admit/deny Annexure `C' to the said petition.
11 Learned counsel for the respondent No. 1 submitted that the
Practice Note issued by this Court required that if any document is in a
language other than English, typed copy of the translation in English of the
contents must be produced alongwith the original document and that in the
present case, the contents were not only on a CD but also were in Hindi,
which necessitated the respondent No. 1 to produce a translated copy in
English. Whereas, according to the learned counsel for the petitioner, since
the respondent No. 1 had relied on the transcript, the said transcript
Annexure `C' to the writ petition was the respondent No.1's document.
12 The question that arises for consideration is whether, in the
facts, the respondent No.1 can be compelled to admit Annexure `C' i.e.
transcript of the alleged speech, by taking recourse to the provisions of the
Evidence Act. The answer is `No'. The scope and import of Section 294
SQ Pathan 13/16 38-WP-376-2019.doc
Cr.P.C is very clear i.e. to shorten the prosecution evidence and to ensure
that certain documents when admitted by the accused, need not be proved
by the prosecution. The legislative intent was not to bind the accused
persons or compel them to admit or deny the genuineness of the documents
produced by the prosecution. It is well settled that if an accused is
compelled to deny or admit a document, it would be contrary to the
constitutional mandate, inasmuch as, it would violate Article 20(3) of the
Constitution of India. In the case of State of Maharashtra vs. Ajay
Dayaram Gopnarayan (Supra), this Court in para 28 has observed as
under:
".... The intention of the Legislature was not to bind the accused persons or force him to admit or deny the genuineness of the documents produced by the prosecution that is why the court would not be justified in passing the order directing accused to admit or deny the documents, obviously since it would violate Article 20(3) of the Constitution of India."
Similarly, in Niwas Keshav Raut (Supra), this Court has, in
para 11 observed as under :
".... Then it is not necessary for the accused, who is called upon to admit or deny the document, to choose either of these options and he may simply keep silence in respect of the document which may as well be an expression of his fundamental right under Article 20(3) of the Constitution of
SQ Pathan 14/16 38-WP-376-2019.doc
India which says that no person accused of any offence shall be compelled to be witness against himself. In case the accused chooses to deny the document or just remain silent in the regard, the document cannot be admitted in evidence and it would be required to be proved in accordance with law having regard to the right of the accused under Article 20(3) of the Constitution of India."
13 Thus, it is clearly evident that an accused cannot be compelled
to admit/deny any document. The right of an accused to remain silent flows
from the Article 20(3) of the Constitution of India and is sacrosanct in a
criminal trial. No Court can compel or direct an accused to admit/deny any
document. It is also not the intent of the legislature under Section 294
Cr.P.C.
14 As noted above, the CD is a document of the petitioner relied
upon by him in the complaint and is also annexed to the list of documents.
Merely because a document of the complainant (petitioner) is annexed to
the petition filed by the respondent No. 1, would not make such a document
a `public document', obtained from whichever source, thus giving a
complete go-by to the complainant (petitioner) from proving the same in
accordance with law. As noted earlier, prosecution/complainant has to
stand on its own feet and prove its case on its own steam.
SQ Pathan 15/16
38-WP-376-2019.doc
15 As far as the judgments relied upon by the learned counsel for
the petitioner are concerned, the same are in the fact situation of that case
and would not be applicable to the case in hand.
16 Considering the aforesaid, there is no infirmity in the
impugned order dated 10th September 2018 passed by the learned Judicial
Magistrate First Class, Bhiwandi, Mumbai, below Exhibit 61 in Summary
Criminal Case No. 2425/2014. The petition being devoid of merit, is
dismissed.
REVATI MOHITE DERE, J.
SQ Pathan 16/16
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!