Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aniket Shrivastava vs State Of Chhattisgarh
2025 Latest Caselaw 3794 Chatt

Citation : 2025 Latest Caselaw 3794 Chatt
Judgement Date : 17 April, 2025

Chattisgarh High Court

Aniket Shrivastava vs State Of Chhattisgarh on 17 April, 2025

                                                          1




                                                                             2025:CGHC:17766
                                                                                           NAFR

                             HIGH COURT OF CHHATTISGARH AT BILASPUR


                                              CRA No. 537 of 2025

                Aniket Shrivastava S/o Hemendra Kumar Shrivastava Aged About 33 Years
                R/o House No. D/1, Ward No.-39, House Of Smt. Chhaya Shrivastava,
                Khandelwal Colony, Korin Bhata, Rajnandgaon, Police Station- Basantpur,
                Tehsil And District- Rajnandgaon, Chhattisgarh
                                                                                      ... Appellant
                                                       versus
                1 - State Of Chhattisgarh Through - Police Station Kotwali, District-
                Rajnandgaon,                                                          Chhattisgarh


                2 - X.Y.Z. (Complainant)
                                                                                ... Respondents

(Cause title taken from Case Information System)

For Appellant : Ms. Priyanka Rai, Advocate

For Respondent/State : Ms. Binu Sharma, Panel Lawyer

Hon'ble Shri Justice Ravindra Kumar Agrawal

Order on Board

17/04/2025

1. The instant Criminal Appeal is preferred under Section 14-A(2) of the

Scheduled Casts and Scheduled Tribes (Prevention of Atrocities) Act, Digitally signed by VEDPRAKASH VEDPRAKASH DEWANGAN DEWANGAN Date:

2025.04.28 1989, (in short "SC/ST Act"), against the order dated 28.02.2025, 18:54:09 +0530

passed by learned Special Judge (Atrocities Act), Rajnandgaon, in

Bail Petition No. 108 of 2025, whereby the application filed by the

appellant for grant of anticipatory bail in connection with Crime No.

82 of 2025, registered at Police Station Kotwali Rajnandgaon, District

Rajnandgaon (C.G.), for the offence under Sections 498-A, 376 and

376-A of IPC and Section 3(2)(va) and 3(1)(b)(ii) of the SC/ST Act,

has been rejected.

2. The brief facts of the case are that on 19.05.2023, the victim lodged

an online complaint to National Commission for Women, New Delhi

against the appellant that he sexually and mentally exploited her and

the police has not taken any action against him. In turn, when the

complaint was forwarded to the police station Kotwali, Rajnandgaon,

the FIR of Crime No. 82 of 2025 has been registered on 19.02.2025

against the appellant for the offence under Sections 85, 86(a) of the

Bharatiya Nyaya Sanhita, 2023. It is alleged that the appellant had

sexually exploited her since last 07 years and twice he got aborted

her pregnancy. On 10.06.2022, despite performing marriage at Arya

Samaj, he has not kept her with him and started assaulting her. She

made police complaint, but no action has been taken on her

complaint and ultimately, she lodged an online complaint to the

National Commission for Women, New Delhi. The statement of the

victim was recorded on 19.02.2025, in which she disclosed the

sexual relation with the appellant since 2016, marriage performed on

10.06.2022, harassment by the appellant with her and also initiated a

Court's proceeding in the month of November, 2023 and thus the

offence under Sections 498-A, 376, 376-B of IPC and Sections 3(2)

(va) and 3(1)(b)(ii) of SC/ST Act have been added, in which the

appellant is apprehending his arrest.

3. Learned counsel for the appellant would submit that the appellant

has been falsely implicated in the offence. The victim is a major girl

aged about 32 years, and was having love affair with the appellant

since 2016. They performed marriage on 10.06.2022 at Arya Samaj

Mandir at Raipur. After the marriage, the behaviour of the victim was

not good with the appellant and his family members and she wanted

to reside as per her own whims and not given any respect to his

family members. The matrimonial tie started deteriorating and

culminated into various police complaints. On 10.12.2022, she made

a complaint to Mahila Thana, Rajnandgaon, in which counseling

proceeding was started, but on 10.01.2023, she gave in writing to

Mahila Thana, Rajnandgaon that, despite performing love marriage

on 10.06.2022, he has not kept her with him and she wanted to

reside with him as his wife and she does not want any counseling

and wanted to get the case decided by the Court. She made another

complaint to Superintendent of Police, Rajnandgaon against the

present appellant as well as his family members for registration of the

case under the dowry harassment and domestic violence, in which

the matter was being inquired by the Basantpur police station,

Rajnandgaon and it was reported that, earlier she made a complaint

to Mahila Thana, Rajnandgaon, in which a report under Section 155

of CRPC was already given to the victim on 10.01.2023 and by

exaggerating her complaint, she again made another complaint and

there is no substance found on the complaint of the victim. She

would also submit that the appellant has filed an application on

28.10.2023 under Sections 12 and 13 of the Hindu Marriage Act,

1955 before the learned Family Court, Rajnandgaon, which is

pending for its consideration, in which the victim has made her

appearance and contesting the same, yet she has made her

complaint to the National Commission for Women, New Delhi and in

turn, the FIR has been registered against him. She would further

submit that, the victim is a major girl aged about 32 years and was in

love affair with the appellant since 2016. It is only a matrimonial

dispute, which given colour in the criminality only to create pressure

upon the appellant. Initially, the FIR has been registered for the

offence under Sections 85 and 86(a) of the Bharatiya Nyaya Sanhita,

2023 and subsequently, the offence under Sections 498-A, 376, 376-

B of IPC and Sections 3(2)(va) and 3(1)(b)(ii) of SC/ST Act are

added. In the complaint, she herself admitted that she was in relation

with the appellant since 2016, but the complaint has been lodged on

19.05.2023 to National Commission for Women, New Delhi and

thereafter the FIR has been registered on 19.02.2025. She would

further submit that the appellant has performed marriage with the

victim on 10.06.2022 and due to the adamant altitude of the victim,

the dispute arose between the parties and ultimately, the appellant

has filed an application under Sections 12 and 13 of the Hindu

Marriage Act, 1955 before the learned Family Court, Rajnandgaon

and to came out from the matrimonial proceeding and create

pressure upon the appellant, she lodged the report. There is no

allegation in the FIR that the appellant committed rape upon her

knowingly that she belongs to the scheduled tribe community or left

her on that ground alone. Since, the offence has not been committed

knowingly that she belongs to Scheduled Caste community, the bar

under Section 18 of the SC/ST Act is not applicable in the present

case and merely mentioning the offence under the SC/ST Act, it

would not be sufficient to dislodge the appellant to take benefit of

anticipatory bail under the provisions of Section 483 of the Bhartiya

Nagarik Suraksha Sanhita. There should be a prima facie material to

show that the appellant has committed the offence as mentioned

under the SC/ST Act. Therefore, the appellant may be extended the

benefit of anticipatory bail.

4. Per contra, the learned counsel for the respondent/state would

oppose the submission made by the learned counsel for the

appellant and has submitted that the FIR has been registered for the

offence under Sections 85 and 86(a) of the Bharatiya Nyaya Sanhita,

2023 and subsequently, the offence under Sections 498-A, 376, 376-

B of IPC and Sections 3(2)(va) and 3(1)(b)(ii) of SC/ST Act are

added. She read over the contents of the FIR in support of her

contention. She would further submit that the victim was sexually

exploited by the appellant and her consent was obtained by alluring

her that he would marry her and kept her with him. In view of the

provisions of Section 18 of the SC/ST Act, the anticipatory bail

application is not maintainable and even otherwise, in view of the

allegations made by the victim against the appellant, he is not

entitled to anticipatory bail and his application is rightly rejected by

the learned trial court and the appeal is also liable to be dismissed.

5. In the present appeal, the notice was issued to the victim vide order

dated 17.03.2025 and in pursuance thereof, she appeared before

this Court through virtual mode from DLSA, Rajnandgaon on

02.04.2025 and raised objection in granting anticipatory bail to the

appellant.

6. I have heard learned counsel for the parties and perused the material

annexed with the appeal as well as the case diary.

7. First, it is to be considered the bar of the anticipatory bail application

as provided under Section 18 of the SC/ST Act. Section 18 of the

SC/ST Act defines that :-

"18. Section 438 of the Code not to apply to persons

committing an offence under the Act.--Nothing in

section 438 of the Code shall apply in relation to any

case involving the arrest of any person on an

accusation of having committed an offence under this

Act.

[18A. No enquiry or approval required.--

(1) For the purposes of this Act,--

(a) preliminary enquiry shall not be required

for registration of a First Information Report

against any person; or

(b) the investigating officer shall not require

approval for the arrest, if necessary, of any

person,

against whom an accusation of having committed

an offence under this Act has been made and no

procedure other than that provided under this Act

or the Code shall apply.

(2) The provisions of section 438 of the Code shall

not apply to a case under this Act, notwithstanding

any judgment or order or direction of any Court.]"

8. In the matter of "Shajan Skaria v. State of Kerala and Another",

2024 SCC Online SC 2249, the Hon'ble Apex Court has held that

Section 18 of the SC/ST Act does not create an absolute bar on the

anticipatory bail application or examining whether the prima facie

case under the SC/ST Act is made out or not. The Courts are

entrusted with a duty to verify the averments in the complaint and to

find out whether an offence under the SC/ST Act is prima facie made

out or not. In para 41 of its judgement, the Hon'ble Apex Court has

held that:-

"41. It is clear from the aforesaid discussion that

Section 18 of the Act, 1989 does not impose an

absolute fetter on the power of the courts to examine

whether a prima facie case attracting the provisions

of the Act, 1989 is made out or not. As discussed,

Section 18 stipulates that in any case which involves

the arrest of any person on the accusation of having

committed an offence under the Act, 1989, the benefit

of anticipatory bail under Section 438 of CrPC would

not be available to the accused. We have deliberated

on the significance of the expression "arrest of any

person" appearing in the text of Section 18 of the Act,

1989 and are of the view that Section 18 bars the

remedy of anticipatory bail only in those cases where

a valid arrest of the accused person can be made as

per Section 41 read with Section 60A of CrPC."

9. In the matter of "Prithvi Raj Chouhan v. Union of India and

Others", 2020 (4) SCC 727, the Hon'ble Supreme Court has held in

para 11, 32 and 33 that:-

"11. Concerning the applicability of provisions of

Section 438 CrPC, it shall not apply to the cases

under the 1989 Act. However, if the complaint does

not make out a prima facie case for applicability of

the provisions of the 1989 Act, the bar created by

Section 18 and 18-A(i) shall not apply. We have

clarified this aspect while deciding the review

petitions.

32. As far as the provision of Section 18-A and

anticipatory bail is concerned, the judgment of

Mishra, J. has stated that in cases where no prima

facie materials exist warranting arrest in a complaint,

the Court has the inherent power to direct a pre-arrest

bail.

33. I would only add a caveat with the observation

and emphasis that while considering any application

seeking pre-arrest bail, the High Court has to balance

the two interests; i.e. that the power is not so used as

to convert the jurisdiction into that under Section 438

of the Criminal Procedure Code, but that it is used

sparingly and such orders made in very exceptional

cases where no prima facie offence is made out as

shown in the FIR, and further also that if such orders

are not made in those cases, the result would

inevitably be a miscarriage of justice or abuse of

process of law. I consider such stringent terms,

otherwise contrary to the philosophy of bail,

absolutely essential, because a liberal use of the

power to grant pre-arrest bail would defeat the

intention of Parliament."

10. Section 3(2)(va) of the SC/ST Act provides that if the offence under

the IPC is to be committed "knowing" that such person is a member

of the SC/ST ........ Section 3(2)(va) of the SC/St Act is reproduced

hereinbelow:-

"3. Punishments for offences atrocities.--

2) Whoever, not being a member of a Scheduled

Caste or a Scheduled Tribe,--

(va) commits any offence specified in the

Schedule, against a person or property,

knowing that such person is a member of a

Scheduled Caste or a Scheduled Tribe or

such property belongs to such member,

shall be punishable with such punishment

as specified under the Indian Penal Code

(45 of 1860) for such offences and shall

also be liable to fine;"

11. The word "knowingly" in the provision would convey the "mens rea"

and "culpable mental state" to commit an offence. In the matter of

"Bharath Booshan Aggarwal v. State of Kerala", 2022 (19) SCC

401, in para 27, 28 and 29, the Hon'ble Supreme Court has held

that:-

"27. This is a significant aspect, because unlike some

statutes, the Act in the present case, does not create a

presumption about a culpable mental state of the

alleged offender. Instead, the nature of the

presumption is that it relates to the ownership of the

forest produce. This important aspect has a bearing

on the matter. Whether an offence can be said to have

been committed without the necessary mens rea has

often arisen for consideration. Generally, there is a

presumption that mens rea is an essential ingredient

in every offence. Yet, that presumption can be

displaced either by the phraseology of the law

creating the offence or by the subject matter with

which it deals; both must be considered. This court, in

Nathulal v. State of Madhya Pradesh, in that context,

observed as follows:

"4. ...Mens rea is an essential ingredient of a

criminal offence. Doubtless a statute may

exclude the element of mens rea, but it is a

sound rule of construction adopted in England

and also accepted in India to construe a

statutory provision creating an offence in

conformity with the common law rather than

against it unless the statute expressly or by

necessary implication excluded mens rea. The

mere fact that the object of the statute is to

promote welfare activities or to eradicate a grave

social evil is by itself not decisive of the

question whether the element of guilty mind is

excluded from the ingredients of an offence.

Mens rea by necessary implication may be

excluded from a statute only where it is

absolutely clear that the implementation of the

object of the statute would otherwise be

defeated. The nature of the mens rea that would

be implied in a statute creating an offence

depends on the object of the Act and the

provisions thereof."

28. Umashanker v. State of Chhattisgarh 20 underlined

the existence of mens rea, as follows: (SCC pp. 643-

44. paras 7-8)

"7. Sections 489-A to 489-E deal with various

economic offences in respect of forged or

counterfeit currency notes or banknotes. The

object of the legislature in enacting these

provisions is not only to protect the economy of

the country but also to provide adequate

protection to currency notes and banknotes. The

currency notes are, in spite of growing

accustomedness to the credit card system, still

the backbone of the commercial transactions by

the multitudes in our country. But these

provisions are not meant to punish unwary

possessors or users.

8. A perusal of the provisions, extracted above,

shows that mens rea of offences under Sections

489-B and 489-C is 'knowing or having reason to

believe the currency notes or banknotes are

forged or counterfeit'. Without the

aforementioned mens rea selling, buying or

receiving from another person or otherwise

trafficking in or using as genuine forged or

counterfeit currency notes or banknotes, is not

enough to constitute offence under Section 489-

B Penal Code, 1860. So also possessing or even

intending to use any forged or counterfeit

currency notes or banknotes is not sufficient to

make out a case under Section 489-C in the

absence of the mens rea. noted above."

29. In Raghunath Singh v. State of M.P. this Court held

that use of the word "know" would mean that mens

rea of the offender has to be established:

"Section 368 speaks of "knowledge" when it

says, "Whoever knowing that any person has

been kidnapped or has been abducted,

wrongfully conceals or confines such person ."

The Penal Code, 1860 uses two different

expressions in its different parts. Sometimes the

gist of the offence is dependant on knowledge

and the words "knowing" or "knowingly" are

used to indicate that knowledge as such must be

proved either by positive evidence or

circumstantially before mens rea can be

established. Sometimes (see for example

Sections 212, 411, etc.), the expression "has

reason to believe" is used. The words "knowing"

or "knowingly" are obviously more forceful than

the words "has reason to believe" because they

insist on a greater degree of certitude in the

mind of the person who is said to know or to do

the act knowingly. It is not enough if the

evidence establishes that the person has reason

to suspect or even to believe that a particular

state of affairs existed. When these words are

used, something more than suspicion or reason

for belief is required. Before an offence under

Section 368 could be brought home it must be

established that accused knew that the person

had been kidnapped or abducted."

12. Reverting to the facts of the present case, from the perusal of the FIR

as well as the statements of the victim and witnesses, it appears that

the victim was in relation with the appellant since 2016, when she

was studying at Rajnandgaon. In the year 2019 and 2021, when she

conceived pregnancy, she got aborted her pregnancy and on

10.06.2022, they performed marriage at Arya Samaj Mandir, Raipur

and he left her alone to her house. Despite her efforts, he has not

taken her with him. On 11.12.2022, she made an application to

Mahila Thana, Rajnandgaon and in the counseling proceeding, he

refused to keep her with him and then she gave her written complaint

for taking action against him. When no action was taken, she again

made a complaint on 20.02.2023 to Superintendent of Police,

Rajnandgaon. From perusal of the document (Annexure A-4), it also

appears that on 10.01.2023, an intimation under Section 155 of

CRPC was given to the victim to approach before the competent

Court to redress her grievances, as the dispute between them is a

matrimonial dispute. On the further complaint made by her on

20.02.2023 to the Superintendent of Police, Rajnandgaon another

inquiry was conducted by the Basantpur police station, Rajnandgaon,

who also not found any prima facie evidence with respect to

commission of the alleged offence. From the document (Annexure A-

7), it also reflects that on 28.10.2023, the applicant has filed an

application under Sections 12 and 13 of the Hindu Marriage Act,

1955 before the learned Family Court, Rajnandgaon, in which the

victim appeared in the proceeding and contesting her case. It is not

the case here that the appellant developed physical relation with the

victim on the ground that she belongs to scheduled tribe community

or knowingly that she belongs to the said particular community. It is

also not the case here that the appellant refused to marry with her.

Admittedly, they performed marriage at Arya Samaj Mandir, Raipur,

but it is a case where the appellant is not obeying his matrimonial

obligation.

13. In order to bring home the charge of the offence under Section 3(2)

(va) of the SC/ST Act, the prosecution is required to show that the

offence was committed knowingly, that the person was a member of

the reserved category and where there is no such material, the

offence under Section 3(2)(va) of the SC/ST Act could not be said to

be prima facie made out. In view of the above, this Court finds that

merely because the offence under Section 3(2)(va) of the SC/St Act

is registered against the appellant, the learned trial Court rejected the

application of the appellant for grant of anticipatory bail holding it to

be not maintainable in view of the provision contained under Section

18 of the SC/ST Act, without taking into consideration the provisions

of Section 3(2)(va) of the SC/ST Act as well as the law laid down by

the Hon'ble Supreme Court in the field, and if the material on record

leads to satisfaction that the complaint does not make out a prima

facie case for applicability of the provisions of the SC/ST Act, the bar

created under Section 18 of the SC/ST Act shall not apply, and in

appropriate cases of exceptional nature, the benefit of anticipatory

bail could be admitted to the appellant.

14. In the present case, the contents of the FIR mention that the

appellant kept her with him since 07 years and twice he got aborted

her, on 10.06.2022, he performed marriage with her at Arya Samaj

Mandir, Raipur, but has not kept her with him and started assaulting

her. When she had gone to the house of the appellant, his father

threatened her and thrown her out from her house. The first incident

of alleged rape is said to have been committed in the year 2016 and

thereafter, they continued in physical relation. Had the appellant

committed the offence on the ground that the victim belongs to

scheduled tribe community, he would have not given any assurance

of marriage to her or have not performed marriage. She being a

major girl, who would know about the consequence of physical

relation with a person. Further, in the preliminary enquiry on the

earlier complaint made by the appellant, no offence prima facie was

found to be committed with her. All the facts and circumstances of the

case and in view of the aforesaid law laid down by the Hon'ble

Supreme Court, the case of the appellant would fall within the

exceptional cases.

15. Consequently, the appeal filed by the appellant is allowed and the

impugned order dated 28.02.2025, passed by learned Special Judge

(Atrocities Act), Rajnandgaon, in Bail Petition No. 108 of 2025 is set

aside. It is directed that in the event of arrest of the appellant in

connection with the aforesaid offence, he shall be released on bail by

the officer arresting him on his furnishing a personal bond in the sum

of Rs. 50,000/- with one surety in the like sum to the satisfaction of

the concerned arresting officer. The appellant shall abide by the

following conditions:-

(i) that the appellant shall make himself available

for interrogation before the investigating officer as

and when required;

(ii) that the appellant shall not, directly or indirectly,

make any inducement, threat or promise to any

person acquainted with the facts of the case so as

to dissuade him/her from disclosing such facts to

the Court or to any police officer;

(iii) that the appellant shall not act, in any manner,

which will be prejudicial to fair and expeditious

trial; and

(iv) that the appellant shall appear before the trial

Court on each and every date given to them by the

said Court till disposal of the trial.

16. It is made clear that any observation made in this order is restricted

only for consideration of the present appeal. The learned trial Court

shall decide the case on its own merits without being influenced by

any observation made in this order.

Sd/-

(Ravindra Kumar Agrawal) Judge ved

 
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