Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

C.P.Yadav & Anr. vs State
2016 Latest Caselaw 7405 Del

Citation : 2016 Latest Caselaw 7405 Del
Judgement Date : 15 December, 2016

Delhi High Court
C.P.Yadav & Anr. vs State on 15 December, 2016
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                        Date of Decision : December 15th, 2016

+     CRL.REV.P. 274/2007
      ASHOK BHADAURIA                                           ..... Petitioner
                               Through        Mr.Kirti Uppal, Sr.Adv.         with
                                              Mr.S.P.S.   Chaudhary           and
                                              Mr.Harsh Kumar, Advs.

                      versus

      STATE                                                     ..... Respondent
                               Through        Mr.Panna Lal Sharma, APP with
                                              SI Bhanwar Singh, Sec-V/EOW.

                               WITH

+     CRL.REV.P. 347/2007
      C.P.YADAV & ANR.                                          ..... Petitioner
                               Through        Mr.Kirti Uppal, Sr.Adv.         with
                                              Mr.S.P.S.   Chaudhary           and
                                              Mr.Harsh Kumar, Advs.

                      versus

      STATE                                                     ..... Respondent
                               Through        Mr.Panna Lal Sharma, APP with
                                              SI Bhanwar Singh, Sec-V/EOW.

                               AND

+     CRL.REV.P. 387/2007
      KISHAN LAL NAGPAL & ORS.                                  ..... Petitioner
                               Through        Mr.Kirti Uppal, Sr.Adv.         with
                                              Mr.S.P.S.   Chaudhary           and
                                              Mr.Harsh Kumar, Advs.

                      versus


   STATE                                                ..... Respondent
                           Through   Mr.Panna Lal Sharma, APP with
                                     SI Bhanwar Singh, Sec-V/EOW.


  CORAM:
  HON'BLE MR. JUSTICE P.S.TEJI

  P.S.TEJI, J

1. A common order on charge dated 02.03.2007 and the charge

framed dated 02.03.2007 has been challenged against the

petitioners in these three petitions, therefore, all these petitions are

decided together.

2. Aggrieved by the common order on charge dated 02.03.2007

and the charge framed dated 02.03.2007 under Sections 420/467/

468/448/120-B/109 IPC, the present revision petitions have been

preferred by the petitioners. In the order dated 02.03.2007, it was

observed by the trial court that "At this stage, detail discussion is

not required......"

3. The facts, in brief, are that Mr.Tajun K. Sahgal made a

complaint to the police that he being a partner of M/s Magnum

Corporation took on lease premises bearing No.D-4, Defence

Colony, New Delhi from Major Pavinder Ahluwalia for a period of

two years w.e.f. 25.05.1994. On 25.05.1996, he received a

telephonic call from Mrs.Anila Ahluwalia inquiring as to why the

complainant had illegally handed over the possession of the

premises to a third person. On inquiry, the complainant came to

know that his partner Rakesh Thapar had illegally given the leased

premises to one Manish Jain. On the basis of the said complaint,

FIR No.392/1996, under Sections 406/408/420 IPC, Police Station

Defence Colony was registered.

4. During investigation, the police found the involvement of

the petitioners/accused persons including co-accused Rakesh

Thapar and after completion of investigation, charge sheet was

filed in the Court. The trial court vide impugned order dated

02.03.2007 ordered to frame charge under Sections

420/467/468/448/120-B/109 IPC and framed charges thereunder

against the accused persons to which they pleaded not guilty.

5. Upon hearing the arguments advanced by the learned

counsel for the parties, this Court has gone through the material

available on record.

6. Arguments advanced by the learned Senior Counsel for the

petitioners are that the trial court has not given any reasoning

finding the prima facie guilt of the petitioners which led to the

framing of charge against them. It was further argued that neither

the allegations nor the reasoning having concurrence with the same

have been recorded by the trial court while passing the order on

charge. It was further argued that the order under challenge is a

non-speaking order.

7. Section 227 of the Cr.P.C. provides for discharge of an

accused in a case where if upon consideration of the record of the

case and the documents submitted therewith and after hearing the

submission of the accused and the prosecution, the Judge considers

that there is no sufficient ground for proceeding against the

accused. When no case for discharge of an accused as provided

under Section 227 of the Cr.P.C. is made out, then the court is to

frame the charge as provided in Section 228 of the Cr.P.C.

8. In the case of P. Vijayan v. State of Kerala AIR 2010 SC

663, the Hon'ble Apex Court observed that at the time of framing

charge, the Judge is not a mere Post Office to frame the charge, but

has to exercise his judicial mind to the facts of the case in order to

determine whether a case for trial has been made out by the

prosecution. The sufficiency of ground would take within its fold

the nature of the evidence recorded by the police or documents

produced before the court which prima facie disclosed that there

were suspicious circumstances against the accused.

9. In the case of Sunil Kumar Jha v. State of Bihar (1997) 2

Crimes 131 (Pat), it was observed that the responsibility of framing

the charge is that of the court and it has to judicially consider the

question of doing so. Without fully adverting to the material on the

record it must not blindly adopt the decision of the prosecution.

10. Perusal of the impugned order shows that the learned trial

court did not consider it necessary to discuss the merits of the case.

It has been recorded in the impugned order that as far as the

individual allegations and role played by the accused are being

mentioned in detail in charge, therefore there is no need to repeat

the same in the order. The learned trial court straightway recorded

the conclusion that the accused are liable to be charged under

Sections 420/467/468/448/ 120-B/109 IPC.

11. The learned MM did not discuss the material on record while

deciding to frame charge. The order on charge must atleast contain

the materials on the basis of which prima facie view is made out

that the accused has committed the alleged offence as provided in

Sections 212 and 213 Cr.P.C. in relation to each of the accused.

The non-mentioning of material at the time of passing the order on

charge leads to un-sustainability of the order in the eyes of the law.

12. It is a settled law that the Court at the time of framing the

charge is required to discuss the material on the record to

show its application of mind to reach to the conclusion of

sufficiency of material to frame the charge.

The Court may not write the lengthy order describing

the entire material mentioned in the charge sheet but there

must be something on the face of the order from where it

could be gauged that there is application of mind but the

order is contrary to the above mentioned ratio of law.

13. This Court is of the considered opinion that the learned Trial

Judge need to exercise again jurisdiction to pass the fresh reasoned

order.

14. The non-sustainability of the order on charge culminates into

acceptance of these revision petitions and setting aside the order on

charge and charge framed by the trial court. As a result, the present

revision petitions are allowed with the observation that the trial

court shall pass fresh order, after giving an opportunity of hearing

to both the sides, keeping in view the observations made above.

15. With the above observations, the order on charge as well as

charge framed dated 02.03.2007 is hereby set aside as not

sustainable with the directions to the trial court to pass order afresh.

All the revision petitions are disposed of accordingly.

16. Any pending application is also disposed of.

17. A copy of the order be sent to the trial court concerned.

(P.S.TEJI) JUDGE DECEMBER 15, 2016/dd

 
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 Newsletter