Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neeraj Jagatramka vs State Of Chhattisgarh
2025 Latest Caselaw 1234 Chatt

Citation : 2025 Latest Caselaw 1234 Chatt
Judgement Date : 16 January, 2025

Chattisgarh High Court

Neeraj Jagatramka vs State Of Chhattisgarh on 16 January, 2025

                                        1




                                                          2025:CGHC:2933
                                                                            NAFR

              HIGH COURT OF CHHATTISGARH AT BILASPUR


                             CRA No. 2236 of 2024

Neeraj Jagatramka S/o Late Brij Bhushanjagatramka Aged About 45 Years R/o
Vrindavan Colony, House No. 57, Bhagwanpur, Raugarh, District Raigarh ( Cg)
Pin Code-496001
                                                                      ... Appellant
                                     versus
State Of Chhattisgarh Through The Station-In-Charge, Police Station-
Anusuchit Jaati Kalyan (Ajk), (Raigarh Kotwali), Raigarh, Distgrict-Raigarh (Cg)
Pin Code-496001
                                                                 ... Respondent
For Petitioner         :   Mr. K. Rohan, Advocate
For Respondent         :   Mr. Keshav Prasad Gupta, Govt. Advocate.


             Hon'ble Mr. Justice Naresh Kumar Chandravanshi

                                Order on Board
                                    16/01/2025

1. With the consent of the parties, the matter is heard finally.

2. This Criminal Appeal under Section 14-A (1) of the Scheduled Castes

and Scheduled Tribes (Prevention of Atrocities) Act, 1989 (henceforth, 'SC/ST

Act, 1989') has been preferred by the appellant / accused challenging the order

dated 17.10.2024 (Annexure A-1) framing charges against him under Sections

294, 506 Part II, 427, 353 & 332 of the Indian Penal Code, 1860 and Sections

3(1)(s), 3(1)(r) & 3(2)(va) of the SC/ST Act, 1989.

3. Facts of the case, in nutshell, is that on 30.4.2019 at about 11.12 O'clock

complainant - Bhagat Ram Sidar, who is Constable, belongs to Tribal

community, was performing his duty at Vrindawan Colony, Raigarh. At the time

of incident, appellant/accused had kept standby his scooty at the centre of the

road, therefore, complainant asked him to remove his scooty, then appellant

abused him in filthy language in the name of his caste, torn his official dress

and also broken his name plate . Based on above facts, present FIR bearing

Crime No. 261 of 2020 has been registered at police Station Raigarh Kotwali,

District Raigarh for commission of offence punishable under Sections 186, 353

& 294 of the IPC. After completion of investigation, police filed charge-sheet

against the appellant /accused for offence under Sections 186, 353 & 294 of

the IPC and Section 3 (i) (r)(s) of the SC/ST Act, 1989 before the Special

Judge, SC/ST Act, 1989, which is registered as Special Criminal Case (Atrocity

Act) No. 32/2023.

4. After hearing learned counsel for both the parties on charges, learned

trial Court vide impugned order dated 17.10.2024 held that prima facie case for

commission of offence under Sections 294, 506 Part II, 427, 353 & 332 of the

Indian Penal Code, 1860 and Sections 3(1)(s), 3(1)(r) & 3(2)(va) of the SC/ST

Act, 1989 is made out against the accused/appellant, as such, Special Judge

framed charges against the appellant for the aforesaid offences.

5. Being aggrieved & dissatisfied with the same, instant criminal appeal has

been preferred by the appellant.

6. Learned counsel appearing for the appellant/accused would submit that

in instant case, FIR has been lodged in City Kotwali, Raigarh on 16.03.2020

whereas date of incident was said to be 30.4.2019, thus, the FIR has been

lodged after an inordinate delay of about 11 months. It is further contended

that initially FIR was not registered under the SC/ST Act, 1989, rather it was

added while filing charge-sheet. It is further contended that as per case of the

prosecution, complainant had made written complaint on 30.04.2019 itself, but

no rojnamcha sanha of that day has been filed by the prosecution alongwith

the charge-sheet. It is next contended that, three statements of complainant

have been filed alongwith the charge-sheet, which shows that the facts have

been subsequently improvised again & again and there are various

contradictions in the written statement and the statement of the complainant

recorded by the police. He further submits that lodging FIR after more than 11

months of the incident and status of complainant, who is police constable, itself

shows that appellant has been falsely implicated in the instant case and no

ingredients has been made out from the charge-sheet for framing charge, as

has been framed by learned Special Judge and, therefore, order framing

charge dated 17.10.2024 may be set aside and the appellant may be

discharged from the alleged offences.

7. Per contra, learned counsel for the State submits that though FIR was

lodged after about 11 months of the incident, but complainant had made written

report to the Station House Officer, City Kotwali, Raigarh on the date of incident

itself i.e. on 30.04.2019, which was received at the said police station on

01.05.2019. He further submits that on 01.05.2019, statement of complainant -

Bhagat Ram Sidar was also recorded, subsequently, again his two statements

have been recorded on 18.03.2020 and 29.06.2020, respectively. But facts

narrated by him about the incident clearly demonstrate all the necessary

ingredients for framing charges against the appellant, which have been framed

by learned Special Judge (Atrocities), Raigarh, as such, the appeal is liable to

be dismissed.

8. I have heard learned counsel for the parties and perused the certified

copy of charge-sheet filed by the appellant alongwith case diary.

9. Complainant, who is said to be Constable and belongs to tribal

community, has made written complaint dated 30.04.2019 i.e. on the date of

incident itself, which was, as per endorsement, was received on 1.5.2019, at

Police Station City Kotwali, Raigarh. Though, the prosecution has filed three

statements of complainant recorded on various dates, but said written

complaint and his statements prima facie demonstrate the fact that on the date

of incident, when complainant, who is performing his official duty on the road,

asked the appellant / accused to remove his scooty from the road, then the

appellant abused him in filthy language by the name of his caste, torn his

official dress and broken his name plate also. The appellant/accused has also

manhandled him and also assaulted him, therefore,pocket of dress of

complainant was torn, buttons were broken and thread of name plate was also

broken.

10. It is well settled principle of law that while framing charge, only fact which

is to be seen, is whether from the charge-sheet and material filed by the police,

prima facie case is made out or not. Meticulous scrutiny of facts available on the

record are not required.

11. In the case of State of Delhi v. Gyan Devi and others 1, their Lordships

of the Supreme Court has held in paragraph 7 that legal position is well settled

that at the stage of framing of charge the trial Court is not to examine and

assess in detail the materials placed on record by the prosecution nor it is for

the court to consider the sufficiency of the materials to establish the offence

alleged against the accused persons. At this stage of charge the court is to

examine the materials only with a view to be satisfied that a prima facie case of

commission of offence alleged has been made out against the accused

persons.

1 (2000) 8 SCC 239

12. In the case of M.E. Shivalingamurthy v. Central Bureau of Investigation,

Bengaluru2, their Lordships of the Supreme Court has held that while deciding a

discharge petition, only materials brought on record by prosecution (both in form of

oral statements and documents) have to be considered. Accused is entitled to

discharge if evidence (i.e. statements recorded by police or documents concerned),

which prosecution proposes to adduce to prove the guilt of accused, even if fully

accepted, before it is challenged in cross-examination or rebutted by defence

evidence, cannot show that accused committed the offence. It is also held that

though it is open to accused to explain away the materials giving rise to grave

suspicion, but his submissions must be confined only to materials produced by the

prosecution. Defence of accused cannot be looked into at the stage of discharge. It

is also held that Court must, without making a roving inquiry into the pros and cons,

consider the broad probabilities, the total effect of the materials before it, any basic

infirmities appearing in the case, etc. Probative value of material on record cannot

be gone into. Materials brought on record by prosecution has to be accepted as

true, existence of some material to entertain strong suspicion is essential to draw

up a charge and refuse to discharge accused.

13. In the matter of Amit Kapoor v. Ramesh Chander and another 3, Hon'ble

Supreme Court has held as under :-

" 17. Framing of a charge is an exercise of jurisdiction by the trial Court in terms of Section 228 of the Code, unless the accused is discharged under Section 227 of the Code. Under both these provisions, the court is required to consider the 'record of the case' and documents submitted therewith and, after hearing the parties, may either discharge the accused or where it appears to the court and in its opinion there is ground for presuming that the accused has committed an offence, it shall frame the charge. Once the facts and

2 (2020) 2 SCC 768 3 (2012) 9 SCC 460

ingredients of the Section exists, then the Court would be right in presuming that there is good to proceed against the accused and framed the charge accordingly. This presumption is not a presumption of law as such. The satisfaction of the court in relation to the existence of constituents of an offence and the facts leading to that offence is a sine qua non for exercise of such jurisdiction. It may even be weaker than a prima facie case. There is a find distinction between the language of Sections 227 and 228 of the Code. Section 227 is expression of a definite opinion and judgment of the Court while Section 228 is tentative. Thus, to say that at the stage of framing of charge, the Court should form an opinion that the accused is certainly guilty of committing an offence, is an approach which is impermissible in terms of Section 228 of the Code. There is a find distinction between the language of Sections 227 and 228 of the Code. Section 227 is expression of a definite opinion and judgment of the Court while Section 228 is tentative. Thus, to say that at the stage of framing of charge, the Court should form an opinion that the accused is certainly guilty of committing an offence, is an approach which is impermissible in terms of Section 228 of the Code.

18. At the initial stage of framing of a charge, the Court is concerned not with proof but with a strong suspicion that the accused has committed an offence, which, if put to trial, could prove him guilty. All that the court has to see is that the material on record and the facts would be compatible with the innocence of the accused or not. The final test of guilt is not to be applied at that stage."

14. In aforesaid case i.e. Amit Kapoor (Supra), their Lordships of the Supreme Court

has held that quashing of a charge is an exception to the rule of continuous prosecution

and where the offence is even broadly satisfied, the Court should be more inclined to

permit continuation of prosecution rather than its quashing at that initial stage. The Court is

not expected to marshal the records with a view to decide admissibility and reliability of the

documents or records but is an opinion formed prima facie. Therefore, alleged

contradictions, irregularities or improbabilities with regard to proceedings made by

investigating agency cannot be taken into consideration at this stage.

15. Reverting to the facts of the case in light of the decision rendered by the Supreme

Court in the afore-cited cases, it is found that from the perusal of charge-sheet,

particularly, considering the written complaint and statements of the complainant recorded

by the police, prima facie case of framing charges for the aforesaid offences is made out.

Whether complainant has improvised his version again & again and which of the

statement is true and what would be its pros and cons can be scrutinized after recording

evidence of the prosecution, it cannot be said at this stage that this statement is wrong

and that statement is right.

16. In view of the foregoing discussion, I do not find any illegality and infirmity in the

order impugned framing charge passed by learned Special Judge (Atrocities), Raigarh

framing charges against the appellant. Hence, the same is upheld and the appeal is

dismissed.

17. It is made clear that observations made by this Court is only in respect of order

framing charge, nothing has been observed on merits of the case, therefore, learned

Special Judge while passing judgment on merit, it be passed without being influenced by

any of the observations made by this Court in this order.

Sd/-

(Naresh Kumar Chandravanshi) Judge Amit/-

AMIT Digitally signed by AMIT KUMAR KUMAR DUBEY Date: 2025.01.23 DUBEY 12:15:43 +0530

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter