Citation : 2023 Latest Caselaw 5052 Del
Judgement Date : 12 December, 2023
$~27
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: December 12, 2023
+ CRL.REV.P. 572/2017
STATE ..... Petitioner
Through: Mr. Pradeep Gahalot, APP for State
with SI Seema, P.S. Najafgarh
versus
SAURABH ..... Respondent
Through: Ms. Sunita Arora, Advocate
(DHCLSC)
CORAM:
HON'BLE DR. JUSTICE SUDHIR KUMAR JAIN
J U D G M E N T (oral)
1. The present petition is filed under section 397/401 Cr.P.C. read with
section 482 Cr.P.C. to impugn the order dated 05.12.2016 passed by the
court of Sh. Praveen Kumar, Additional Sessions Judge (SFTC), Dwarka
Courts, New Delhi in FIR bearing no. 0360/2016 registered under section
376 IPC at P.S. Najafgarh whereby the respondent was ordered to be
discharged for the offence punishable under section 376 IPC.
2. FIR bearing no. 0360/2016 was got registered on the basis of
complaint made by "X" under section 376 IPC at P.S. Najafgarh on
allegations stated in the FIR. After completion of investigation, the
chargesheet was filed under section 376 IPC.
3. The court of Sh. Praveen Kumar, Additional Sessions Judge (SFTC),
Dwarka Courts, New Delhi vide order dated 05.12.2016, discharged the
respondent for the offences punishable under section 376 IPC, primarily by
observing that there was a delay of about 4 months in lodging the above
mentioned FIR. The relevant portion of the order dated 05.12.2016 is
reproduced as under:-
13. After examining the documentary as well as oral evidence which the prosecution proposes to adduce to prove the guilt of the accused, even if fully accepted, before it is challenged by cross-
examination or rebutted by defence evidence, if any, is not showing that accused committed the alleged offence for which he is being prosecuted because of following reasons:
(a) No complaint was lodged by the prosecutrix till 4.9.2016 though she was allegedly raped by the accused in June 2016. There is no valid justification for delay in lodging the FIR.
(b) The evidentiary value of the medical evidence is zero.
(c) On 16.8.2016 the prosecutrix made a call at 100 number which was recorded vide DD No.27A at PS Najafgarh wherein it was reported that prosecutrix was beaten by her husband. On 17.8.2016 vide DD No.74B the prosecutrix was medically examined in the hospital and no injury was found on her person.
No allegation of rape was levelled by the prosecutrix on lb"* and 17"' August 2016 against the accused. There is no valid explanation for the same.
(d) The prosecutrix has made an improvement in her statement u/s 164 Cr.PC by stating therein that she was raped by the accused in the room of her father-in-law.
4. The Additional Public Prosecutor for the petitioner/State argued that
the court of Sh. Praveen Kumar, Additional Sessions Judge (SFTC),
Dwarka Courts, New Delhi while passing order dated 05.12.2016 has not
considered the contents of the FIR as well as the statement of the
complainant "X" recorded under section 164 Cr.P.C., which was the
material and vital piece of evidence collected during the investigation.
The trial court should have considered the allegations as made by the
complainant "X" in FIR as well as in the statement under section 164
Cr.P.C.
5. The counsel for the respondent argued that the order dated
05.12.2016 was passed after considering the relevant material collected
during the investigation.
6. The Chapter XVIII of the Cr.P.C. deals with trial before a Court of
Session. Section 227 deals with situation when the accused shall be
discharged. Section 228 deals with framing of charge. Sections 227 and 288
of Cr.P.C. of reads as under:-
227. Discharge. - If, upon consideration of the record of the case and the documents submitted therewith, and after hearing the submissions of the accused and the prosecution in this behalf, the Judge considers that there is not sufficient ground for proceeding against the accused, he shall discharge the accused and record his reasons for so doing.
228. Framing of charge.--(1) If, after such consideration and hearing as aforesaid, the Judge is of opinion that there is ground for presuming that the accused has committed an offence which--
(a) is not exclusively triable by the Court of Session, he may, frame a charge against the accused and, by order, transfer the case for trial to the Chief Judicial Magistrate, 3 [or any other Judicial Magistrate of the first class and direct the accused to appear before the Chief Judicial Magistrate, or, as the case may be, the Judicial Magistrate of the first class, on such date as he deems fit, and thereupon such Magistrate] shall try the offence in accordance with the procedure for the trial of warrant-cases instituted on a police report;
(b) is exclusively triable by the Court, he shall frame in writing a charge against the accused.
(2) Where the Judge frames any charge under clause (b) of sub-
section (1), the charge shall be read and explained to the accused and the accused shall be asked whether he pleads guilty of the offence charged or claims to be tried.
7. The purpose of framing a charge is to intimate the accused about the
clear, unambiguous and precise nature of accusation that the accused is
called upon to meet in the course of a trial as observed in V.C. Shukla V
State through C.B.I., 1980 Supp SCC 92. The prosecution is required to
establish a prima facie before a charge can be framed. The Supreme Court in
Union of India V Prafulla Kumar Samal & another, (1979) 3 SCC 4
considered scope of inquiry at the stage of framing of charge as per section
227 of the Code in Sessions criminal trial and observed as under:-
(1) That the Judge while considering the question of framing the charges under section 227 of the Code has the undoubted power to sift and weigh the evidence for the limited purpose of finding out
whether or not a prima facie case against the accused has been made out.
(2) Where the materials placed before the Court disclose grave suspicion against the accused which has not been properly explained the Court will be, fully justified in framing a charge and proceeding with the trial.
(3) The test to determine a prima facie case would naturally depend upon the facts of each case and it is difficult to lay down a rule of universal application. By and large however if two views are equally possible and the Judge is satisfied that the evidence produced before him while giving rise to some suspicion but not grave suspicion against the accused, he will be fully within his right to discharge the accused.
(4) That in exercising his jurisdiction under section 227 of the Code the Judge which under the present Code is a senior and experienced Judge cannot act merely as a Post office or a mouthpiece of the prosecution, but has to consider the broad probabilities of the case, the total effect of the evidence and the documents produced before the Court, any basic infirmities appearing in the case and so on. This however does not mean that the Judge should make a roving enquiry into the pros and cons of the matter and weigh the evidence as if he was conducting a trial.
8. The Supreme Court in Onkar Nath Mishra & others V State
(NCT of Delhi) & another, Appeal (Crl.) 1716 of 2007 decided on 14th
December, 2007 regarding framing of charge observed as under:-
It is trite that at the stage of framing of charge the court is required to evaluate the material and documents on record with a view to finding out if the facts emerging therefrom, taken at their face value, disclosed the existence of all the ingredients constituting the alleged offence. At that stage, the court is not expected to go deep into the probative value of the material on record. What needs to be considered is whether there is a ground for presuming that the offence has been committed and not a ground for convicting the accused has been made out. At that
stage, even strong suspicion founded on material which leads the court to form a presumptive opinion as to the existence of the factual ingredients constituting the offence alleged would justify the framing of charge against the accused in respect of the commission of that offence.
9. The Supreme Court in Sajjan Kumar V CBI (2010) 9 SCC 368 has
provided guidelines relating to the scope of sections 227 and 228 Cr.P.C
which reads as under :-
21. On consideration of the authorities about the scope of Sections 227 and 228 of the Code, the following principles emerge:
(i) The Judge while considering the question of framing the charges under Section 227 CrPC has the undoubted power to sift and weigh the evidence for the limited purpose of finding out whether or not a prima facie case against the accused has been made out. The test to determine prima facie case would depend upon the facts of each case.
(ii) Where the materials placed before the court disclose grave suspicion against the accused which has not been properly explained, the court will be fully justified in framing a charge and proceeding with the trial.
(iii) The court cannot act merely as a post office or a mouthpiece of the prosecution but has to consider the broad probabilities of the case, the total effect of the evidence and the documents produced before the court, any basic infirmities, etc. However, at this stage, there cannot be a roving enquiry into the pros and cons of the matter and weigh the evidence as if he was conducting a trial.
(iv) If on the basis of the material on record, the court could form an opinion that the accused might have committed offence, it can frame the charge, though for conviction the conclusion is required to be proved beyond reasonable doubt that the accused has committed the offence.
(v) At the time of framing of the charges, the probative value of the material on record cannot be gone into but before framing a
charge the court must apply its judicial mind on the material placed on record and must be satisfied that the commission of offence by the accused was possible.
(vi) At the stage of Sections 227 and 228, the court is required to evaluate the material and documents on record with a view to find out if the facts emerging therefrom taken at their face value disclose the existence of all the ingredients constituting the alleged offence. For this limited purpose, sift the evidence as it cannot be expected even at that initial stage to accept all that the prosecution states as gospel truth even if it is opposed to common sense or the broad probabilities of the case.
(vii) If two views are possible and one of them gives rise to suspicion only, as distinguished from grave suspicion, the trial Judge will be empowered to discharge the accused and at this stage, he is not to see whether the trial will end in conviction or acquittal.
9.1 The Supreme Court in Dipakbhai Jagdish Chandra Patel V
State of Gujarat, (2019) 16 SCC 547 discussed law relating to the
framing of charge and discharge and observed as under:-
15. We may profitably, in this regard, refer to the judgment of this Court in State of Bihar v. Ramesh Singh wherein this Court has laid down the principles relating to framing of charge and discharge as follows: 4.....Reading Sections 227 and 228 together in juxtaposition, as they have got to be, it would be clear that at the beginning and initial stage of the trial the truth, veracity and effect of the evidence which the prosecutor proposes to adduce are not to be meticulously judged. Nor is any weight to be attached to the probable defence of the accused. It is not obligatory for the Judge at that stage of the trial to consider in any detail and weigh in a sensitive balance whether the facts, if proved, would be incompatible with the innocence of the accused or not. The standard of test and judgment which is to be finally applied before recording a finding regarding the guilt or otherwise of the accused is not exactly to be applied at the stage of deciding the matter
under Section 227 or Section 228 of the Code. At that stage the Court is not to see whether there is sufficient ground for conviction of the accused or whether the trial is sure to end in his conviction. Strong suspicion against the accused, if the matter remains in the region of suspicion, cannot take the place of proof of his guilt at the conclusion of the trial. But at the initial stage if there is a strong suspicion which leads the Court to think that there is ground for presuming that the accused has committed an offence then it is not open to the Court to say that there is no sufficient ground for proceeding against the accused. The presumption of the guilt of the accused which is to be drawn at the initial stage is not in the sense of the law governing the trial of criminal cases in France where the accused is presumed to be guilty unless the contrary is proved. But it is only for the purpose of deciding prima facie whether the court should proceed with the trial or not. If the evidence which the prosecutor proposes to adduce to prove the guilt of the accused even if fully accepted before it is challenged in cross examination or rebutted by the defence evidence, if any, cannot show that the accused committed the offence, then there will be no sufficient ground for proceeding with the trial....
If the scales of pan as to the guilt or innocence of the accused are something like even at the conclusion of the trial, then, on the theory of benefit of doubt the case is to end in his acquittal. But if, on the other hand, it is so at the initial stage of making an order under Section 227 or Section 228, then in such a situation ordinarily and generally the order which will have to be made will be one under Section 228 and not under Section 227.
23. At the stage of framing the charge in accordance with the principles which have been laid down by this Court, what the Court is expected to do is, it does not act as a mere post office. The Court must indeed sift the material before it. The material to be sifted would be the material which is produced and relied upon by the prosecution. The sifting is not to be meticulous in the sense that the Court dons the mantle of the Trial Judge hearing arguments after the entire evidence has been adduced after a full- fledged trial and the question is not whether the prosecution has made out the case for the conviction of the accused. All that is
required is, the Court must be satisfied that with the materials available, a case is made out for the accused to stand trial. A strong suspicion suffices. However, a strong suspicion must be founded on some material. The material must be such as can be translated into evidence at the stage of trial. The strong suspicion cannot be the pure subjective satisfaction based on the moral notions of the Judge that here is a case where it is possible that accused has committed the offence. Strong suspicion must be the suspicion which is premised on some material which commends itself to the court as sufficient to entertain the prima facie view that the accused has committed the offence.
9.2 The Supreme Court in Asim Shariff V National Investigation
Agency, (2019) 7 SCC 148 expressed that the trial court is not expected or
supposed to hold a mini trial for the purpose of marshalling the evidence on
record. The Supreme Court in State of Karnataka V M.R. Hiremath,
(2019) 7 SCC 515 held that it is a settled principle of law that at the stage
of considering an application for discharge the court must proceed on the
assumption that the material which has been brought on the record by the
prosecution is true and evaluate the material in order to determine whether
the facts emerging from the material, taken on its face value, disclose the
existence of the ingredients necessary to constitute the offence. The
Supreme Court in Ghulam Hassan Beigh V Mohammad Maqbool
Magrey& Others, Criminal Appeal No. 001041 of 2022 (Arising Out of
S.L.P. (Criminal) no 4599 OF 2021) decided on 26th July, 2022 observed
as under:-
Thus from the aforesaid, it is evident that the trial court is enjoined with the duty to apply its mind at the time of framing of charge and should not act as a mere post office. The endorsement on the charge sheet presented by the police as it is without applying its mind and without recording brief reasons in support of its opinion is not countenanced by law. However, the material which is required to be evaluated by the Court at the time of framing charge should be the material which is produced and relied upon by the prosecution. The sifting of such material is not to be so meticulous as would render the exercise a mini trial to find out the guilt or otherwise of the accused. All that is required at this stage is that the Court must be satisfied that the evidence collected by the prosecution is sufficient to presume that the accused has committed an offence. Even a strong suspicion would suffice. Undoubtedly, apart from the material that is placed before the Court by the prosecution in the shape of final report in terms of Section 173 of CrPC, the Court may also rely upon any other evidence or material which is of sterling quality and has direct bearing on the charge laid before it by the prosecution. (See: BhawnaBai v. Ghanshyam, (2020) 2 SCC 217).
10 . The coordinate bench of this court in Mohsin Khan V State (NCT
of Delhi) 2017 SCC Online Del 9315 held that It is settled law that at the
time of framing of charge the court is not required to make a roving enquiry
into the pros and cons of the matter and weigh evidence as if it is
conducting a trial. It is also well settled that where the material placed
before the Court discloses grave suspicion against the accused which has
not been properly explained, the Court will be fully justified in framing
charge.
11. Another Co-ordinate bench of this court in judgment titled as State
V Mohd. Javed Nasir & Others. 2022 SCC Online Del 3974 discussed
that the courts during the stage of framing of charge are bound to frame
charges where there is a prima facie case to show commission of the
offence.
12. It is established on the basis of judgments/decisions delivered by the
superior court, the court needs to apply its judicial mind on the material
collected during the investigation and recorded before it. The court at the
stage of framing charges should frame charge where there is a prima facie
case to show that an offence has been committed.
13. However, the concerned trial court while dealing with the offence
punishable under section 376 IPC, primarily considered the delay of about
04 months in lodging of the FIR. The trial court did not refer the contents of
the FIR as well as the statement of the complainant "X" under section 164
Cr.P.C. The trial court should not have ignored the contents of the FIR as
well as the statement of the complainant "X" under section 164 Cr.P.C. The
order dated 05.12.2016 pertaining to the discharge of the respondent for the
offence punishable under section 376 IPC cannot be sustained and is
accordingly, set aside.
14. The case is remanded back to the concerned trial court for
reconsideration of framing of the charge for the offence punishable under
section 376 IPC after giving due consideration to the allegations as made in
the FIR as well as the statement of the prosecutrix/complainant "X" under
section 164 Cr.P.C and other material collected during the investigation.
15. The respondent is directed to appear before the concerned trial court
on 04.01.2024 at 2:00 PM for further directions.
16. The present petition stands disposed of.
17. Copy of this order be sent to the concerned trial court for information
and compliance.
DR. SUDHIR KUMAR JAIN, J
DECEMBER 12, 2023 J/ABK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!