Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas Singhal vs State Of Chhattisgarh
2026 Latest Caselaw 1277 Chatt

Citation : 2026 Latest Caselaw 1277 Chatt
Judgement Date : 6 April, 2026

[Cites 32, Cited by 0]

Chattisgarh High Court

Vikas Singhal vs State Of Chhattisgarh on 6 April, 2026

                                                                    1




                                                                                        Reserved on - 05.12.2025
                                                                                      Pronounced on- 06.04.2026
                                                                                         Uploaded on- 06.04.2026
                                                                                                        NAFR

                                  HIGH COURT OF CHHATTISGARH AT BILASPUR
HIFZURRAHMAN
ANSARI
                                                      ACQA No. 1096 of 2024
Digitally signed by
HIFZURRAHMAN
ANSARI
Date: 2026.04.06      1 - Vikas Singhal S/o Ramesh Singhal Aged About 30 Years R/o Street Next To Naresh
17:28:30 +0530
                      Bazar, Ward No. 28, Telipara, Police City Kotwali, District Bilaspur, Chhattisgarh (Brother
                      Of The Deceased)
                                                                                                ... Appellant

                                                                 versus

                      1 - State Of Chhattisgarh Through Police Station City Kotwali, District- Bilaspur,
                      Chhattisgarh

                      2 - Jyoti Singhal W/o Late Amit Singhal Aged About 29 Years R/o Village Bhitariyasahi,
                      Devgarh, Police Station Devgarh, District Devgarh, Odisha (Wrongly Mentioned As Orrisa
                      In The Judgement)
                                                                                          ... Respondent(s)
                      For Appellant            :   Mr. Aniruddh Singh, Advocate
                      For Respondent No. 1     :   Mr. Vedant Shadangi, PL
                      For Respondent No. 2     :   Mr. Anshul Tiwari, Advocate


                                             Hon'ble Shri Justice Sachin Singh Rajput
                                                           C A V Judgment

1. The present acquittal appeal filed under the proviso to Section 413 of the Bharatiya

Nagarik Suraksha Sanhita, 2023 (hereinafter referred to as "BNSS, 2023") has been

preferred by the appellant who is the brother of the deceased challenging the legality,

correctness and propriety of the judgment of acquittal dated 23.07.2024 passed by

the learned 6th Additional Sessions Judge, Bilaspur (C.G.) in Sessions Trial No.

34/2023 whereby the respondent No. 2 has been acquitted of the offence punishable

under Section 306 of the Indian Penal Code, 1860.

2. The facts of the case in brief are that respondent No. 2 was married to the deceased

Amit Singhal in November, 2020 and the said marriage was dissolved after about 6-

7 months. It is also an admitted fact that in the year 2017 deceased Amit Singhal had

married with one Priyanka Agrawal. Thus, the marriage of the deceased Amit

Singhal with the accused Jyoti Singhal was his second marriage. It is also admitted

that the accused Jyoti Singhal had been married twice earlier and her marriage with

the deceased was her third marriage. In July, 2021 respondent No. 2 went to her

parental home but she continued to quarrel with the deceased over the telephone, as a

result of which the deceased remained mentally disturbed and distressed. On

23.09.2021 at about 2:00 a.m. on account of continuous cruelty and instigation, the

deceased allegedly committed suicide by consuming aluminium phosphide pesticide

and thereby committed suicide. He was taken to Apollo Hospital, Bilaspur where he

died during the course of treatment. The death was reported to City Kotwali,

Bilaspur where Crime No. 27/2021 (Ex. P/37) was registered and a merg inquiry was

conducted. During the merg inquiry, statements of witnesses were recorded, the spot

map was prepared, the suicide note was seized vide Ex. P/5, call detail records were

obtained, the viscera report was seized and treatment-related documents were

collected. Upon completion of the inquiry, a prima facie case under Section 306 of

the IPC was found to be made out. Consequently, FIR Ex. P/29 under Section 306 of

the IPC in Crime No. 337/2021 was registered at City Kotwali, Bilaspur. Thereafter,

the investigation commenced. Statements of witnesses were recorded, various

articles were seized. The seized articles were sent for forensic examination and the

FSL report was received. In the viscera of the deceased, aluminium phosphide

pesticide was detected. The suicide note and other seized documents were sent for

comparison to the handwriting expert, who submitted his report vide Ex. P/35. Upon

completion of the investigation, the charge-sheet was filed against respondent No. 2

before the Court of the Chief Judicial Magistrate, Bilaspur, who thereafter committed

the case to the learned Sessions Court for trial, where it was assigned to the learned

trial Court.

3. Respondent No. 2 was charged for the aforesaid offence. She denied the charges,

pleaded innocence and claimed trial. In all, 37 prosecution documents were exhibited

and 3 defence documents were marked. The statement of respondent No. 2 under

Section 313 of the Code of Criminal Procedure was recorded, in which she claimed

false implication and pleaded innocence.

4. After appreciating the evidence available on record, the learned trial Court acquitted

respondent No. 2 of the charge under Section 306 of the Indian Penal Code, which

has led to the filing of the present appeal.

5. Learned counsel for the appellant submits that the impugned judgment acquitting

respondent No. 2 from the charge under Section 306 of the IPC is illegal, contrary to

the evidence available on records and unsustainable in law. He further submits that

the finding recorded by the learned trial Court holding that the prosecution failed to

prove continuous instigation on the part of respondent No. 2 is erroneous and

contrary to law. He also submits that it is not in dispute that the prosecution

succeeded in proving that the suicide note was in the handwriting of the deceased;

therefore, it could reasonably have been inferred that due to continuous threats,

quarrels and instigation, the deceased was left with no option except to commit

suicide. The learned trial Court failed to appreciate the evidence led by the

prosecution including the testimony of the appellant who is the brother of the

deceased in its proper perspective. He submits that in cases of this nature, direct

evidence may not always be available, however, the circumstances proved on record

against respondent No. 2 unambiguously establish that it was she who continuously

threatened, quarrelled with and instigated the deceased to commit suicide. He further

submits that an application under Section 432 of the BNSS, 2023 for taking further

evidence on record has been filed along with copy of the suicide note (Annexure

A/4), comprising with written complaint made by the deceased (Annexure A-2) to

the police station just two days prior to the incident. The police report under Section

155 of the CrPC (Annexure A-3) and also annexed copy of settlement dated

18.01.2014 between the deceased and the respondent No. 2 has also been annexed as

(Annexure A-5). He submits that the investigating agency ought to have seized and

placed these documents on record as part of the charge-sheet, and had these

documents been available on record, the outcome of the case might have been

different It is also submitted that although the suicide note itself was not exhibited

only the seizure memo relating thereto was exhibited which has resulted in serious

prejudice to the prosecution case. He further submits that either the appeal may be

allowed and the respondent No.2 may be convicted appropriately or the application

under Section 432 of the BNSS, 2023 may be allowed and the case may be remanded

back to the learned trial Court for directing the prosecution to prove the documents

before the learned trial Court. To buttress his submission placed reliance of Judgment

of Hon'ble Supreme Court in case of Brig. Sukhjeet Singh (Retd.) MVC v. The

State of Uttar Pradesh and Ors., Criminal Appeal No. 148/2019; Zulfikar Nasir

and Ors. v. State of Uttar Pradesh and Others, Crl. Α. 574 / 2015; Chitresh

Kumar Chopra SCC 605 V. State (Government of NCT of Delhi), (2009) 16 SCC

605; Shiv Shankar v. State and Others, 2025 SCC Online Del 4822 and Patel

Babubhai Manohardas v. State of Gujarat, 2025 SCC Online SC 503.

6. Mr. Vedant Shadnagi, learned counsel appearing for respondent No. 1/State supports

the submissions advanced by the learned counsel for the appellant.

7. Per contra, Mr. Anshul Tiwari, learned counsel appearing for respondent No. 2

opposes the submissions and contends that the appellant had appeared before the

learned trial Court and assisted the prosecution as an aiding counsel and thus had

sufficient opportunity to place all relevant documents before the trial Court. He

submits that even after a lapse of about one year from the filing of the present appeal,

the application for taking additional documents on record has been filed which is

highly belated. It is a settled position of law that a party cannot be permitted to fill up

lacunae in its case at the appellate stage. Learned counsel further submits that the

present appeal is against an order of acquittal and therefore there exists a double

presumption in favour of respondent No. 2. It is contended that an appellate Court

ordinarily does not interfere with an order of acquittal unless the findings recorded

are perverse or such as no prudent person could have arrived at. Although this Court

possesses ample power to re-appreciate the evidence in an appeal against acquittal,

such power is required to be exercised sparingly and with great circumspection. It is

further submitted that the suicide note was already part of the charge-sheet was duly

exhibited and was also taken into consideration by the learned trial Court. He further

submits that for securing a conviction under Section 306 of the Indian Penal Code,

the prosecution is required to establish the essential ingredients of Section 107 of the

IPC. In the present case, the prosecution has utterly failed to prove the same. He

further submits that the learned trial Court has meticulously examined and assessed

the evidence in detail and after proper marshaling thereof, has rightly arrived at the

conclusion that the charge under Section 306 of the IPC is not made out against

respondent No. 2. He has taken this Court through the relevant paragraphs of the

impugned judgment to demonstrate that the findings recorded by the learned trial

Court are based on a proper appreciation of evidence and do not warrant any

interference. He further submits that admittedly, about 1-2 months prior to the

incident, respondent No. 2 was residing at her parental home in Odisha, therefore, it

cannot be said that there was any continuous instigation during that period which

could have led to the suicide of the deceased Amit Singhal. He submits that although

call detail records were exhibited before the trial Court, they merely indicate that

conversations took place between the deceased and respondent No. 2. The nature or

contents of such conversations cannot be inferred therefrom and it cannot be

presumed that the conversations were intended to harass or instigate the deceased.

He further submits that a perusal of the testimony of PW-4 the mother of the

deceased reveals that it was the family members of the deceased themselves who had

sent respondent No. 2 to her parental home. Therefore, even assuming for the sake of

argument that the relationship between the deceased and respondent No. 2 was

strained and that there were frequent disputes, the same stood settled once

respondent No. 2 was sent to her parental home. He further submits that every

individual reacts differently to circumstances and mere mental distress or depression

suffered by the deceased cannot ipso facto be attributed to any act of instigation on

the part of respondent No. 2. In support of his submissions he placed reliance upon

judgments of the Hon'ble Supreme Court in case of Ajitsinh Chehuji Rathod v.

State of Gujarat and another reported in (2024) 4 SCC 453 and in case of Pramod

Gupta v. State of M.P. reported in 2013(3) M.P.L.J .

8. I have heard learned counsel for the parties and perused the documents available on

record.

9. Heard on I.A. No. 2 an application under Section 432 of the BNSS, 2023.

10. Learned counsel for the appellant submits that by way of the present application, the

appellant seeks to bring on record certain documents: (i) a copy of the written

complaint made to the police (Annexure A-2), (ii) a copy of the NCR/certificate

issued under Section 155 of the Code of Criminal Procedure (Annexure A-3), (iii) a

copy of the suicide note (Annexure A-4) and (iv) a copy of the settlement order with

Ankit Kumar Agrawal (Annexure A-5). It is contended that these documents are

necessary for proper adjudication of the matter and therefore deserve to be taken on

record.

11. Per contra, learned counsel for respondent No. 2 has filed a reply opposing the

application. He submits that the aforesaid documents were available to the appellant

during the trial and if they were intended to be relied upon, the same ought to have

been produced and exhibited before the trial Court, thereby affording respondent No.

2 an opportunity to contest and cross-examine the same. He further submits that

having failed to do so at the appropriate stage, the appellant cannot now seek to

introduce these documents at the appellate stage.

12. Considering the rival submissions advanced by learned counsel for the parties, and

particularly in view of the fact that the documents sought to be produced were

admittedly available to the appellant at the time of trial, this Court is of the opinion

that the appellant ought to have filed the same at that stage. At the appellate stage,

such documents cannot be permitted to be taken on record, as it would prejudice the

rights of the opposite party and defeat the procedural framework governing trial

proceedings. Even otherwise the suicide note sought to be place on record by this

application is already a part of record before the learned court and contents of it also

discussed in the impugned judgment. In view of the aforesaid, the application is

hereby rejected.

13. It is not disputed by any of the party that deceased Amit Singhal died by suicide. The

prosecution examined 13 witnesses and exhibited 37 documents. The defence

examined three witnesses namely Vikas Singhal (DW-1), Saroj Singhal (DW-2) and

Ramesh Singhal (DW-3). Based on the statements of the witnesses, the testimony of

PW-13 Dr. R.K. Markam and the FSL report (Ex. P-33), it is clearly proved that the

deceased Amit Singhal committed suicide by consuming aluminium phosphide

pesticide.

14. Vikas Singhal (PW-01) the younger brother of the deceased stated in his

examination-in-chief (Para 4) that on 23.09.2021 at about 2:00 AM Amit Singhal

consumed pesticide and informed him. Thereafter, he along with his brother Nitesh

Singhal and mother Saroj Singhal took Amit Singhal to Apollo Hospital, Bilaspur for

treatment where he died during treatment. An inquest (Panchnama) was conducted

and his signatures appear on the inquest notice (Ex. P-02), inquest report (Ex. P-03).

His testimony is supported by PW-03 Nitesh Singhal and PW-04 Saroj Singhal.

15. Dr. Manoj Rai (PW-07) stated that the deceased was brought in a critical condition

and died at 12:52 PM due to shock and severe acidosis caused by consumption of

Celphos pesticide. He proved the hospital intimation (Ex. P-14), acknowledgment

(Ex. P-15) and death summary (Ex. P-13). His testimony remained unchallenged.

16. Shivkumar Sahu (PW-15) proved that upon receiving hospital information, Merg

Intimation (Ex. P-22) was registered. The Investigating Officer SI Manish Kant

issued notice under Section 175 CrPC (Ex. P-02), conducted inquest proceedings

(Ex. P-03), prepared the post-mortem requisition (Ex. P-27) and after post-mortem,

the body was handed over to Vikas Singhal vide memo (Ex. P-04). His testimony

also remained unchallenged.

17. Dr. R.K. Markam (PW-13) who conducted the post-mortem on 23.09.2021 at about

4:30 PM found rigor mortis, cyanosis, injection marks and signs of congestion in

vital organs. The stomach and intestines emitted foul smell with hemorrhagic

changes and other organs were congested.

18. As per information from relatives, the deceased had consumed Sulphas poison.

Viscera was preserved and sent for FSL examination. The cause of death was kept

reserved pending the FSL report. The post-mortem report (Ex. P-21) opined the time

since death as 3-6 hours. His testimony remained unchallenged.

19. PW-01 further deposed that the accused Jyoti Singhal used to call the deceased,

create disputes and threaten to commit suicide and falsely implicate him and his

family if divorce was pursued. Due to such conduct, the deceased was under mental

distress and consumed pesticide on 23.09.2021 at about 2:00 AM. He further stated

that on 26.09.2021, police recovered a pesticide-like substance and a suicide note

from the deceased's room, wherein the deceased attributed his act to harassment by

the accused. The suicide note was seized and the spot map prepared in his presence.

The witness produced documents relating to the deceased's handwriting on

25.10.2021 and 30.04.2022 and a handwriting certificate was obtained on

13.06.2022. A Patwari map was prepared on 20.07.2022. His statements were

recorded twice and he stated that prior to the incident, the deceased had approached

the police regarding harassment and was advised to approach the Court. He admitted

his signatures on the spot map (Ex. P-01), seizure memos (Ex. P-05 to Ex. P-07),

handwriting certificate (Ex. P-08) and Patwari map (Ex. P-09). In cross-examination,

he admitted having read his police statement before deposition. He acknowledged

that certain allegations made in Court regarding abuses and threats by the accused

were not stated in his police statement (Ex. D-01) and no explanation was offered.

He denied mental illness of the deceased but admitted that the deceased had

undergone treatment for headaches in Mumbai.

20. This Court is to see whether the prosecution was able to bring home the guilt of the

appellant under Section 306 of the IPC beyond reasonable doubt. In order to

appreciate the argument advanced by learned counsel for the parties, the relevant

provisions of the IPC that fall for consideration are as under:

21. "Section 107. Abetment of a thing.

A person abets the doing of a thing, who--

First.--Instigates any person to do that thing; or Secondly.--Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or Thirdly.--Intentionally aids, by any act or illegal omission, the doing of that thing."

22. Section 306. Abetment of Suicide 8.01. Section 306 of the Indian Penal Code penalises abetment of suicide. It reads as:

"306. Abetment of Suicide.- If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term not exceeding ten years, and shall also be liable to fine."

23. Section 306 of the IPC involves two essential elements: first, the commission of

suicide by an individual and second the abetment of that act by another person or

persons. To establish an offence under Section 306, it must be demonstrated that the

accused played a role in the suicide through some direct or indirect action. For such

involvement to be proved, at least one of the three conditions specified under Section

107 of the IPC must be fulfilled.

24. The provisions of Section 306 read with Section 107 of the IPC have been

interpreted repeatedly, and the underlying principles are well settled. To constitute

the offence of abetment of suicide, there must be clear evidence of direct or indirect

instigation or encouragement by the accused, which is closely linked in time to the

act of suicide. Such instigation should reflect a definite intention (mens rea) to

facilitate the suicide and must have placed the victim in a situation where they

perceived no reasonable alternative but to take their own life.

25. It is, therefore, evident that the positive act of instigation is a crucial element of

abetment. While dealing with an issue of a similar nature, the Hon'ble Supreme

Court in case of Ramesh Kumar Vs. State of C.G. reported in (2001) 9 SCC 618

laid down the parameters of what would be constituted to be an act of instigation.

The Hon'ble Supreme Court observed as follows:-

"20. Instigation is to goad, urge forward, provoke, incite or encourage to do

"an act". To satisfy the requirement of instigation though it is not necessary

that actual words must be used to that effect or what constitutes instigation

must necessarily and specifically be suggestive of the consequence. Yet a

reasonable certainty to incite the consequence must be capable of being spelt

out. The present one is not a case where the accused had by his acts or

omission or by a continued course of conduct created such circumstances that

the deceased was left with no other option except to commit suicide in which

case an instigation may have been inferred. A word uttered in the fit of anger

or emotion without intending the consequences to actually follow cannot be

said to be instigation."

26. It could thus be seen that Hon'ble Supreme Court observed that instigation is to

goad, urge forward, provoke, incite or encourage to do "an act". It has been held that

in order to satisfy the requirement of instigation though it is not necessary that actual

words must be used to that effect or what constitutes instigation must necessarily and

specifically be suggestive of the consequence, however, a reasonable certainty to

incite the consequence must be capable of being spelt out. Applying the law to the

facts of the case, the Hon'ble Supreme Court on to hold that a word uttered in the fit

of anger or emotion without intending the consequences to actually follow cannot be

said to be instigation.

27. It has been further held by the Hon'ble Supreme Court is that "Each suicide is a

personal tragedy that prematurely takes the life of an individual and has a continuing

ripple effect, dramatically affecting the lives of families, friends and communities.

However, the court of law while adjudicating is not to be guided by emotions of

sentiments but the dictum is required to be based on analysis of facts and evidence

on record."

28. The Hon'ble Supreme Court in another case of Mariano Anto Bruno Anr Vs. The

Inspector of Police reported in 2022 Live Law (SC) 834, has held as under;

"In cases of alleged abetment of suicide, there must be proof of direct or

indirect acts of incitement to the commission of suicide. Merely on the

allegation of harassment without their being any positive action proximate to

the time of occurrence on the part of the accused which led or compelled the

person to commit suicide, conviction in terms of Section 306 IPC is not

sustainable."

29. Recently in case of Kashibai & Ors.Vs. The State of Karnataka reported in 2023

Live Law (SC) 149, the Hon'ble Supreme Court observed as under;

"Mere fact of commission of suicide by itself would not be sufficient for the

court to raise the presumption under Section 113A of the Evidence Act, and to

hold the accused guilty of Section 306 IPC."

30. It has been further held by the Hon'ble Supreme Court is that "In order to convict a

person for the offences under Section 306 IPC, the basic constituents of the offence

namely where the death was suicidal and whether there was an abetment on the part

of the accused as contemplated in Section 107 IPC have to be established - In order

to bring the case within the purview of 'Abetment' under Section 107 IPC, there has

to be an evidence with regard to the instigation, conspiracy or intentional aid on the

part of the accused. For the purpose proving the charge under Section 306 IPC, also

there has to be an evidence with regard to the positive act on the part of the accused

to instigate or aid to drive a person to commit suicide."

31. Yet in an another case M. Mohan Vs. State represented by deputy superintendent

of police reported in 2011 (3) SCC 626, it has been held by the Hon'ble Supreme

Court as under:

"44. Abetment involves a mental process of instigating a person or

intentionally aiding a person in doing of a thing. Without a positive act on the

part of the accused to instigate or aid in committing suicide, conviction

cannot be sustained.

45. The intention of the legislature and the ratio of the cases decided by this

Court are clear that in order to convict a person under Section 306 IPC there

has to be a clear mens rea to commit the offence. It also requires an active act

or direct act which led the deceased to commit suicide seeing no option and

this act must have been intended to push the deceased into such a position

that he/she committed suicide."

32. In case of Gangula Mohan Reddy vs State Of Andhra Pradesh reported in (2010)

1 SCC 750, the Hon'ble Supreme Court while interpreting Section106 held as under:

"Abetment involves a mental process of instigating a person or intentionally

aiding a person in doing of a thing. Without a positive act on the part of the

accused to instigate or aid in committing suicide, conviction cannot be

sustained.

33. It has been further held by the Hon'ble Supreme Court that "In order to convict a

person under section 306 IPC there has to be a clear mens rea to commit the

offence. It also requires an active act or direct act which led the deceased to

commit suicide seeing no option and this act must have been intended to push the

deceased into such a position that he committed suicide."

34. In light of the above authoritative pronouncement, the evidence brought on record in

this case is to be seen that the respondent No. 2 is not residing with her matrimonial

house about 2 month before the incident. It is also not in dispute that after marriage

between them, the quarrel has been started on pity issues.

35. This Court notes that the CDR report (Ex. P-24) merely establishes that telephonic

conversations took place between the accused Jyoti Singhal and the deceased Amit

Singhal including calls made by the deceased himself. However, no evidence has

been adduced by the prosecution to disclose the substance of these conversations so

as to demonstrate any element of instigation or incitement.

36. It is well settled that to sustain a conviction under Section 306 of the IPC, the

prosecution must establish a positive and proximate act on the part of the accused

which led the deceased to commit suicide. Mere allegations of harassment, without

anything more, do not lead to an irresistible conclusion that the deceased was left

with no option except to take his own life. In the present case, the allegations were

omnibus in nature and directed against the respondent No.2 wife and she has already

been acquitted by the trial Court. In such circumstances and in the absence of any

cogent evidence satisfying the ingredients of Section 107 of the IPC, this Court finds

that the prosecution has failed to discharge its burden.

37. This is an appeal against acquittal. Parameters to disturbed the finding of acquittal

are settled by Hon'ble Supreme Court in catena of judgment.

38. Supreme Court in the case of Rajendra Prasad v. State of Bihar, (1977) 2 SCC 205 observed in paragraph 13 as under -

13. When a trial court, with full view of the witnesses, acquits an accused after disbelieving direct testimony, it will be essential for the High court, in an appeal against acquittal, to clearly indicate firm and weighty grounds, from the record, for discarding the reasons of the trial court in order to be able to reach a contrary conclusion of guilt of the accused. The High Court should be able to point out in its judgment that the trial court's reasons are palpably and unerringly shaky and its own reasons are demonstrably cogent. As a salutary rule of appreciation of evidence, in an. appeal against acquittal, it is

not legally sufficient that it is just possible for the High Court to take a contrary view about the credibility of witnesses but it is absolutely imperative that the High Court convincingly finds it well-nigh impossible for the trial court to reject their testimony. This is the quintessence of the jurisprudential aspect of criminal justice.

39. In the case of Bhim Singh v. State of Haryana, (2002) 10 SCC 461,

Hon'ble Supreme Court thus held in para 9 as under -

"9. Before concluding, we would like to point out that this Court in number of cases has held that an Appellate Court entertaining an appeal from the judgment of acquittal by the trial court though entitled to re-appreciate the evidence and come to an independent conclusion it should not do so as a matter of routine. In other words, if from the same set of evidence two views are possible and if the trial court has taken one view on the said evidence, unless the Appellate Court comes to the conclusion that the view taken by the trial court is either perverse or such that no reasonable person could come to that conclusion or that such a finding of the trial court is not based on any material on record, it should not merely because another conclusion is possible reverse the finding of the trial court. [See : M/s. Mohanlal Hargovind Dass vs. Ram Narain & Ors. (1979 (3) SCC 279), State of Punjab vs. Balraj Singh alias Chhajju (1978 (3) SCC 129), State of Maharashtra vs. Wasudeo Ramchandra Kaidalwar (1981 (3) SCC

199) and Ram Kumar Pandey vs. State of Madhya Pradesh (1975 (3) SCC 815)]. In the instant case also we find that the trial court had taken a view which the High Court has not held to be either perverse, unreasonable or a finding which is not based on evidence, still on re-

appreciation of the evidence, the High Court came to a different conclusion which on facts of this case and on the basis of the ratio of the law laid down by this Court in the above cited cases cannot be sustained."

40. Hon'ble Supreme Court in the case of Chandrappa and ors. v. State of

Karnataka, (2007) 4 SCC 415 laid down general principles relating to

powers of the appellate Court while dealing with the appeal against an order

of acquittal and observed in para 42 as under -

42. From the above decisions, in our considered view, the following general principles regarding powers of appellate Court while dealing with an appeal against an order of acquittal emerge;

(1) An appellate Court has full power to review, reappreciate 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 emphasize 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 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.

41. Reference may be made to the judgment of Hon'ble Supreme Court in the

case of Rajesh Prasad v. The State of Bihar and anr., 2022 LiveLaw (SC)

33, in which it was observed as below -

"20. ........Section 378 of the Cr.P.C deals with appeals in case of acquittal. In one of the earliest cases on the powers of the High Court in dealing with an appeal against an order of acquittal the Judicial Committee of the Privy Council in Sheo Swarup vs. R. Emperor, AIR 1934 PC 227(2) considered the provisions relating to the power of an appellate court in dealing with an appeal against an order of acquittal and observed as under:

"16. It cannot, however, be forgotten that in case of acquittal, there is a 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 should be presumed to be innocent unless he is proved to be guilty by a competent court of law. Secondly, the accused having secured an acquittal, the presumption of his innocence is certainly not weakened but reinforced, reaffirmed and strengthened by the trial court.

But in exercising the power conferred by the Code and before reaching its conclusions upon fact, 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. To state this, however, is only to say that the High Court in its conduct of the appeal should and will act in accordance with rules and principles well known and recognised in the administration of justice."

It was stated that the appellate court has full powers to review and to reverse the acquittal.

21. In Atley vs. State of U.P., AIR 1955 SC 807, the approach of the appellate court while considering a judgment of acquittal was discussed and it was observed that unless the appellate court comes to the conclusion that the judgment of the acquittal was perverse, it could not set aside the same. To a similar effect are the following observations of this Court speaking through Subba Rao J., (as His Lordship then was) in Sanwat Singh vs. State of Rajasthan, AIR 1961 SC 715:

"9. The foregoing discussion yields the following results: (1) an appellate court has full power to review the evidence upon which the order of acquittal is founded; (2) the principles laid down in Sheo 2022 LiveLaw (SC) 33 Swarup case afford a correct guide for the appellate court's approach to a case disposing of such an appeal; and (3) the different phraseology used in the judgments of this Court, such as, (i) 'substantial and compelling reasons', (ii) 'good and sufficiently cogent reasons', and (iii) 'strong reasons' are not intended to curtail the undoubted power of an appellate court in an appeal against acquittal to review the entire evidence and to come to its own conclusion; but in doing so it should not only consider every matter on record having a bearing on the questions of fact and the reasons given by the court below in support of its order of acquittal in its arriving at a conclusion on those facts, but should also express those reasons in its judgment, which lead it to hold that the acquittal was not justified."

The need for the aforesaid observations arose on account of observations of the majority in Aher Raja Khimavs. State of Saurashtra, AIR 1956 SC 217 which stated that for the High Court to take a different view on the evidence "there must also be substantial and compelling reasons for holding that the trial court was wrong."

22. M.G.Agarwal vs. State of Maharashtra, AIR 1963 SC 200 is the judgment of the Constitution Bench of this Court, speaking through Gajendragadkar, J. (as His Lordship then was). This Court observed that the approach of the High Court (appellate court) in dealing with an appeal against acquittal ought to be cautious because the presumption of innocence in favour of the accused "is not certainly weakened by the fact that he has been acquitted at his trial."

23. In Shivaji Sahabrao Bobade vs. State of Maharashtra, (1973) 2 SCC 793, Krishna Iyer, J., observed as follows:

"In short, our jurisprudential enthusiasm for presumed innocence must be moderated by the pragmatic need to make criminal justice potent and realistic. A balance has to be struck between chasing chance possibilities as good enough to set the delinquent free and chopping the logic of preponderant probability to punish marginal innocents."

24. This Court in Ramesh Babulal Doshi vs. State of Gujarat, (1996) 9 SCC 225, spoke about the approach of the appellate court while considering an appeal against an order acquitting the accused and stated as follows:

"While sitting in judgment over an acquittal the appellate court is first required to seek an answer to the question whether the findings of the trial court are palpably wrong, manifestly erroneous or demonstrably unsustainable. If the appellate court answers the above question in the negative the order of acquittal is not to be disturbed. Conversely, if the appellate court holds, for reasons to be recorded, that the order of acquittal cannot at all be sustained in view of any of the above infirmities it can then and then only reappraise the evidence to arrive at its own conclusions."

The object and the purpose of the aforesaid approach is to ensure that there is no miscarriage of justice. In another words, there should not be an acquittal of the guilty or a conviction of an innocent person.

25. In Ajit Savant Majagvai vs. State of Karnataka, (1997) 7 SCC 110, this Court set out the following principles that would regulate and govern the hearing of an appeal by the High Court against an order of acquittal passed by the Trial Court:

"16. This Court has thus explicitly and clearly laid down the principles which would govern and regulate the hearing of appeal by the High Court against an order of acquittal passed by the trial court. These principles have been set out in innumerable cases and may be reiterated as under:

(1) In an appeal against an order of acquittal, the High Court possesses all the powers, and nothing less than the powers it possesses while hearing an appeal against an order of conviction.

(2) The High Court has the power to reconsider the whole issue, reappraise the evidence and come to its own conclusion and findings in place of the findings recorded by the trial court, if the said findings are against the weight of the evidence on record, or in other words, perverse.

(3) Before reversing the finding of acquittal, the High Court has to consider each ground on which the order of acquittal was based and to record its own reasons for not accepting those grounds and not subscribing to the view expressed by the trial court that the accused is entitled to acquittal.

(4) In reversing the finding of acquittal, the High Court has to keep in view the fact that the presumption of innocence is still available in favour of the accused and the same stands fortified and strengthened by the order of acquittal passed in his favour by the trial court.

(5) If the High Court, on a fresh scrutiny and reappraisal of the evidence and other material on record, is of the opinion that there is another view which can be reasonably taken, then the view which favours the accused should be adopted.

(6) The High Court has also to keep in mind that the trial court had the advantage of looking at the demeanour of witnesses and observing their conduct in the Court especially in the witness box.

(7) The High Court has also to keep in mind that even at that stage, the accused was entitled to benefit of doubt. The doubt should be such as a reasonable person would honestly and conscientiously entertain as to the guilt of the accused."

26. XXXXXXXXXXXX

27. This Court in Chandrappa & Ors. (supra) highlighted that there is one significant difference in exercising power while hearing an appeal against acquittal by the appellate court. The appellate court would not interfere where the judgment impugned is based on evidence and the view taken was

reasonable and plausible. This is because the appellate court will determine the fact that there is presumption in favour of the accused and the accused is entitled to get the benefit of doubt but if it decides to interfere it should assign reasons for differing with the decision of acquittal."

42. In light of the judgments to sustain conviction under Section 306 IPC & parameters

to upset the acquittal in appeal, this Court proceeds to see as to whether the acquittal o

respondent No.2 is well found or not.

43. A careful perusal of the entire record further reveals that there is no specific

instance or overt act attributed to respondent No. 2 which could be said to constitute

intentional aid, instigation or conspiracy leading to the commission of suicide. There is no

material to indicate any sustained course of conduct amounting to persistent cruelty or

harassment of such a degree as would drive the deceased to take the extreme step. Neither

the FIR, nor the statements of witnesses, nor the suicide note disclose any circumstance

suggesting that the conduct of the respondent No.2 was guided by an intention to provoke

or compel the deceased to commit suicide. It is not uncommon for matrimonial

relationships to be marked by discord and differences, however, such disputes by

themselves do not attract the penal provisions of Section 306 of the IPC in the absence of

the requisite mens rea to instigate or incite the act of suicide. There are material omission

in the police statement of the witnesses with regard to the cruelty or torture made by the

respondent No.2. The trial court while marshaling the evidence has duly taken note of it.

Apart from this the witnesses have admitted that the deceased was medically treated in

Mumbai for migraine. Important aspect of the matter is that about 1-2 months prior to the

date of incident, the respondent No. 2 has gone to her parental home at Odisha. Though

call records are there to suggest same conversation between them, however that itself is not

sufficient to point a finger towards respondent No. 2 to instigate deceased to commit

suicide. Thus, on analysis of evidence the findings recorded by the learned trial Court

acquitting the respondent No. 2 cannot be said to perverse or ignoring material evidence on

record which would warrant an interference by this Court with due respect the judgments

relied by the learned counsel for the appellant in the given fact, circumstances & evidence

available do not come to the any rescue.

44. In view of the foregoing discussion, this Court finds no infirmity in the impugned

judgment warranting interference. The appeal being devoid of merit is accordingly

dismissed and the judgment under challenge is hereby affirmed.

45. Record with copy of this judgment be sent back.

Sd/-

(Sachin Singh Rajput)

Judge

H.Ansari

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter