Sunday, 12, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh Kumar Dwivedi vs State Of Chhattisgarh
2026 Latest Caselaw 971 Chatt

Citation : 2026 Latest Caselaw 971 Chatt
Judgement Date : 25 March, 2026

[Cites 17, Cited by 0]

Chattisgarh High Court

Suresh Kumar Dwivedi vs State Of Chhattisgarh on 25 March, 2026

                                                         1 / 10




                                                                           2026:CGHC:14223
                                                                                         NAFR

                               HIGH COURT OF CHHATTISGARH AT BILASPUR


                                                 CRA No. 1231 of 2016

                     Suresh Kumar Dwivedi S/o I.N. Dwivedi Aged About 52 Years R/o Maharana
                     Pratap Nagar, Vistar M.I.G- 179, Police Chowki- Rampur, Korba, District-
                     Korba, Chhattisgarh
                                                                                      ... Appellant
                                                        versus
                     State of Chhattisgarh Through Station House Office, Police Station- Adim Jati
                     Kalyan Thana, Korba, District- Korba, Chhattisgarh
                                                                                    ... Respondent
                     For Appellant           :
                                                      Mr. Anil Tripathi, Advocate

                     For State /Respondent   :
                                                      Ms. Avelin Juneja Gambhir, PL


                                     (Hon'ble Shri Justice Arvind Kumar Verma)

                                                 Judgment on Board

                     25/03/2026

1. This criminal appeal preferred by the appellant under Section 374 (2) of

the Code of Criminal Procedure is directed against the impugned

judgment dated 20/07/2016 passed by the Special Judge, Scheduled

Caste/Scheduled Tribe (Prevention of Atrocities) Act, District Korba,

C.G. in Special Sessions Trial No.02/14 whereby the appellant has been

convicted and sentenced as under:-

Digitally ASHUTOSH signed by MISHRA ASHUTOSH MISHRA

Conviction Sentence

Under Section 323 of IPC Fine of Rs.1000/- in default of payment of fine to undergo R.I. for 1 Month.

2. The case of the prosecution in brief is that the complainant K.R. Daharia

belongs to Satnami Caste. He was posted as Upper Division Clerk in the

Middle School, Andhari Kachar. He was late for duty on 21.07.2012.

Female teachers posted at the school, Mrs. Sanjita Shabnam and Sushila

Minj, who were supposed to attend, also did not arrive on time, and their

attendance registers were also questioned by the accused headmaster.

Both teachers arrived at the school, signed their names in the attendance

register, and then left for their classrooms. Participant K.R. Dahriya also

arrived late. Seeing the question mark next to his name in the attendance

register, an argument ensued between the accused headmaster and

complainant K.R. Dahriya. A report was filed against each other by

submitting written applications at the Rampur police post, alleging

physical assault. Both were medically examined by the Rampur police

post, which documented minor injuries. The Rampur police post verified

their complaints, and preventive action was initiated, with Inquiry Cases

No. 196/12 and 197/12 prepared under Sections 107 and 116 (3) of the

CrPC, and presented before the City Magistrate, Korba.

3. On the complainant K.R. Dahariya submitting a complaint in the court

regarding the above incident, on the basis of the memorandum sent by

the court under section 156 (3) Cr.P.C., First Information Report No.

51/12 under sections 294, 323, 506 IPC and section 3 (1) (10) SC/ST Act

was registered at Police Station Ajak Korba and the case was taken up

for investigation and the true copy of the Diary Sanha of the report

lodged by the complainant K.R. Dahariya and accused Suresh Kumar

Dwivedi at Police Post Rampur by the Investigating Officer, was sent to

the complainant K.R. Dahariya by Police Post Rampur. Copy of the

Rojnamchasanha and a certified copy of the doctor's medical report were

obtained to send accused Suresh Kumar Dwivedi for examination.

Statements were recorded from complainant K.R. Dahriya and other

witnesses. A caste certificate was seized from complainant K.R. Dahriya,

and a site map of the incident was prepared. The accused was arrested

and an arrest warrant was prepared. After thorough investigation of the

case, on finding the offence of Section 323 of IPC proved against the

accused, an inquiry was prepared and after informing the accused Suresh

Kumar Dwivedi, the case was presented before the court of Smt. Sanjaya

Ratre, Judicial Magistrate, Additional Division, Korba. On which, the

said court framed a charge of Section 323 of IPC against the accused and

recorded the plea of the accused and the statement of K.R. Dahariya,

witness Smt. Sanjida Shabnam, Santdas Diwakar related to the case was

recorded in the court. Thereafter, on the basis of evidence collected in

the case by the court of Smt. Sarita Das, Additional Judicial Magistrate,

Korba, the accused was found to have committed the offence of Section

294, 506 of IPC and Section 3 (1) (10) of the Scheduled Caste/Tribe

(Atrocity) Act. Since the jurisdiction to try the said offence lies with the

Special Judge, Atrocity, Korba, the case was taken up for hearing.

4. Charges against the accused for the offences under sections 294, 323,

506 (B) of the Indian Penal Code and section 3(1) (x) of the Scheduled

Castes and Scheduled Tribes (Atrocities and Rehabilitation) Act were

framed.

5. Total 10 witnesses have been examined in the court. After the

completion, the accused was examined under section 313 of Cr.P.C. and

the statement of the accused was recorded. When the accused entered the

defence, he expressed his wish not to give any defence evidence. The

defence of the accused is that he is innocent, he has been falsely

implicated, earlier the complainant was a Jan Shiksha Kendra Prabandhi,

his post was Upper Class Teacher, since the accused is the Head Teacher

due to this the government made him in-charge of Jan Shiksha Kendra,

due to which the complainant has a grudge against him out of malice.

6. Learned trial Court after examining the material and evidence available

convicted the accused persons. Hence this appeal.

7. Learned counsel appearing for the appellant submits that the

impugned judgment of conviction is wholly unsustainable in law and

on facts, as the learned trial Court has failed to properly appreciate

the evidence on record in its correct perspective. He would next

contend that the prosecution case suffers from material

contradictions, omissions and lack of corroboration, and the material

witnesses have not supported the case, thereby rendering the

allegations doubtful. He would next contend that the appellant has

been falsely implicated due to prior enmity and personal grudge of

the complainant, which is evident from the surrounding

circumstances, including prior disputes regarding administrative

charge of the school. He would next contend that there is no reliable

or clinching evidence to establish the alleged assault, and the

conviction has been recorded merely on conjectures and surmises. It

is further submitted that the appellant is a government servant and

the continuance of the impugned conviction would cause irreparable

prejudice to his service career and future prospects. Hence, in the

interest of justice, the impugned judgment and sentence deserve to be

set aside and the appellant be acquitted of the charges.

8. Per contra, learned State counsel would submit that the judgment of the

trial Court is well merited which do not call for any interference.

9. I have heard learned counsel for the parties and perused the evidence.

10. The principal question that arises for consideration is whether the act

attributed to the appellant constitutes an offence punishable under

Section 323 of the Indian Penal Code, or whether the same was

committed on account of grave and sudden provocation so as to fall

within the purview of Section 334 IPC.

11. This Court has carefully re-appreciated the entire evidence on record in

light of the aforesaid question. The prosecution case, as it emerges, is

founded upon an incident which admittedly took place within the school

premises during working hours and arose out of an existing dispute

relating to administrative control and functioning of the institution. The

evidence on record, including that of the complainant and other

witnesses, clearly establishes that there was prior discord between the

parties.

12. From the testimonies, it is apparent that the occurrence was not the result

of any premeditated design or prior concert, but was preceded by an

exchange of words and ensued in the course of a sudden altercation.

There is no material on record to indicate that the appellant had come

prepared or with a predetermined intention to voluntarily cause hurt to

the complainant. The incident appears to have occurred spontaneously

during the course of the quarrel.

13. The medical evidence further shows that the injuries sustained are simple

in nature and do not reflect any degree of force or intention suggestive of

a deliberate assault. The nature of injuries lends assurance to the

inference that the act was committed in the heat of moment rather than

as a calculated act.

14. Though the exact words or acts constituting provocation are not

specifically detailed in the evidence, the surrounding circumstances,

including the admitted prior disputes, the immediate escalation of verbal

exchange into physical altercation, and the absence of premeditation,

reasonably indicate that the appellant was deprived of self-control due to

provocation arising from the conduct of the complainant. It is well

settled that provocation may be gathered from the totality of

circumstances and need not always be proved by direct evidence.

15. In contrast, for an offence under Section 323 IPC, the prosecution is

required to establish that the act of causing hurt was done voluntarily

with intention or knowledge. In the present case, the evidence falls short

of establishing such intention in its strict sense. Rather, the material on

record probabilises that the act was committed in the heat of passion

upon sudden provocation.

16. In view of the aforesaid analysis, this Court is of the considered opinion

that the act attributed to the appellant cannot be brought squarely within

the ambit of Section 323 IPC. Instead, it falls within the scope of Section

334 IPC, which contemplates causing hurt on grave and sudden

provocation, thereby mitigating the culpability of the act.

17. Accordingly, the principal question for determination is answered by

holding that the offence made out against the appellant is one punishable

under Section 334 of the Indian Penal Code and not under Section 323 of

the Indian Penal Code.

18. In the result, the appeal is partly allowed. The impugned judgment of

conviction and order of sentence dated 20.07.2016, passed by the learned

Special Judge (SC/ST Act), Korba in Special Sessions Case No.

02/2014, whereby the appellant has been convicted under Section 323 of

the Indian Penal Code and sentenced to pay a fine of Rs.1000/- with

default stipulation, is hereby modified. The conviction of the appellant

under Section 323 IPC is altered to one under Section 334 IPC.

19. Having altered the conviction, this Court now proceeds to consider the

question of sentence. In this regard, the provisions of the Probation of

Offenders Act, 1958 are required to be considered.

20. Section 4 of the Probation of Offenders Act, 1958 reads as under:

"4. Power of court to release certain offenders on

probation of good conduct. - (1) When any person is

found guilty of having committed an offence not

punishable with death or imprisonment for life and the

court by which the person is found guilty is of opinion

that, having regard to the circumstances of the case

including the nature of the offence and the character of

the offender, it is expedient to release him on probation of

good conduct, then, notwithstanding anything contained

in any other law for the time being in force, the court

may, instead of sentencing him at once to any

punishment, direct that he be released on his entering into

a bond, with or without sureties, to appear and receive

sentence when called upon during such period, not

exceeding three years, as the court may direct, and in the

meantime to keep the peace and be of good behaviour.

                    xxx    xxx   xxx


                    xxx    xxx   xxx


                    xxx    xxx   xxx"


21. Further, Section 12 of the Probation of Offenders Act, 1958 provides as

under:

"12. Removal of disqualification attaching to

conviction.- Notwithstanding anything contained in any

other law, a person found guilty of an offence and dealt

with under the provisions of Section 3 or Section 4 shall

not suffer disqualification, if any, attaching to a

conviction of an offence under such law:

Provided that nothing in this section shall apply to

a person who, after his release under section 4 is

subsequently sentenced for the original offence."

22. Applying the aforesaid provisions to the present case, this Court finds

that the appellant is a government servant, there is nothing on record to

indicate any criminal antecedents, and the incident arose out of a sudden

quarrel without premeditation. The act of the appellant appears to have

been committed in the heat of moment upon provocation, and thus falls

within the ambit of Section 334 IPC. The offence, as modified, is not of

a grave nature and does not warrant imposition of substantive sentence.

23. Therefore, this Court is of the considered opinion that it is a fit case to

extend the benefit of Section 4 of the Probation of Offenders Act, 1958

to the appellant. Consequently, the sentence imposed by the trial Court is

set aside, and no separate sentence is imposed for the offence under

Section 334 IPC. Instead, the appellant is directed to be released on

probation of good conduct under Section 4 of the Probation of Offenders

Act, 1958 upon his furnishing a personal bond in the sum of Rs.10,000/-

with one surety in the like amount, to maintain peace and good

behaviour for a period of one year.

24. In view of Section 12 of the Probation of Offenders Act, 1958, it is made

clear that the present conviction shall not entail any disqualification

affecting the service career of the appellant. The fine amount, if already

deposited by the appellant, shall be refunded to him in accordance with

law.

25. The appellant is already on bail. His bail bonds shall stand discharged

subject to furnishing of the aforesaid probation bond.

26. In the result, the appeal is partly allowed in the aforesaid terms.

27. The lower court record along with a copy of this judgment be sent back

immediately to the trial Court concerned for compliance and necessary

action.

SD/-

(Arvind Kumar Verma) JUDGE

ashu

 
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 : Media

 
 
Latestlaws Newsletter