Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Singh @ Sanjay Kumar vs The State Of Jharkhand ... Opposite ...
2025 Latest Caselaw 2188 Jhar

Citation : 2025 Latest Caselaw 2188 Jhar
Judgement Date : 7 August, 2025

Jharkhand High Court

Sanjay Singh @ Sanjay Kumar vs The State Of Jharkhand ... Opposite ... on 7 August, 2025

Author: Anil Kumar Choudhary
Bench: Anil Kumar Choudhary
                                                                   [2025:JHHC:23365]




           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            Cr.M.P. No.1910 of 2025
                                      ------

Sanjay Singh @ Sanjay Kumar, S/o- Late Ramesh Prasad Singh, aged about 54 years, R/o- Village Nima, P.O- Dhanarua & P.S.-

                 Dhanaurua, District- Patna, Bihar
                                                         ...            Petitioner
                                              Versus
                 The State of Jharkhand            ...            Opposite Party
                                               ------
             For the Petitioner          : Mr. Prakash Chandra Roy, Advocate
             For the State               : Mrs. Vandana Bharti, Addl.P.P.
                                                ------
                                          PRESENT
                  HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY


By the Court:-      Heard the parties.

2. This Criminal Miscellaneous Petition has been filed invoking the

jurisdiction of this Court under Section 528 of the B.N.S.S., 2023 with a

prayer to quash the order taking cognizance dated 06.04.2024 and the order

framing charge dated 23.11.2024 as well as the entire criminal proceedings

initiated against the petitioner in connection with Ranchi (Sadar) P.S. Case

No.546 of 2023 corresponding to G.R. Case No.543 of 2024 passed by the

learned Judicial Magistrate-IV, Ranchi whereby and where under the

learned Judicial Magistrate-IV, Ranchi respectively has taken cognizance of

the offence punishable under Section 120B of the Indian Penal Code and

Section 25(1-B)a, 26(1) & 35 of the Arms Act and also framed the charge for

the said offences.

3. The allegation against the petitioner is that the petitioner is an

accused person of Patrakar Nagar P.S. Case No.294 of 2022 involving the

offences punishable under Sections 302, 120B/34 of the Indian Penal Code

[2025:JHHC:23365]

and Section 27 of the Arms Act. The petitioner is also an accused of

Jehanabad (Kadhona O.P) P.S. Case No.293 of 2022 involving the offences

punishable under Sections 302, 120B/34 of the Indian Penal Code and

Section 27 of the Arms Act and the third case in which the petitioner is an

accused is Masodhi P.S. Case No.230 of 2022 involving the offence

punishable under Sections 302, 504, 506/34 of the Indian Penal Code and

Section 27 of the Arms Act. The petitioner was absconding and hence, he

could not be arrested in connection with the said three cases. The police

from the State of Bihar intimated the Sadar Police Station, Ranchi that the

petitioner who is the absconding accused person of the said case is hiding

near the PHED Colony near Booty More and requested the Sadar Police

Station, Ranchi to co-operate in arresting the petitioner. Police registered a

Sanha in the police station in this respect and raided the house of Rakesh

Kumar @ Chunnu and the petitioner who was hiding in the house of

Rakesh Kumar tried to flee away on seeing the police party but he was

arrested. The petitioner was identified by the in-charge of the team of Bihar,

S.T.F. The petitioner admitted his involvement in the said three cases in

connection of which he was absconding. On search being carried out in the

room in which the petitioner was hiding, a 0.314 Bore Rifle with a

magazine, 21 rounds of live cartridges, a pouch designed to store the

cartridges and other articles were seized by police and when the police

demanded the documents regarding the rifle and live cartridges from the

petitioner, Rakesh Kumar and the wife of Rakesh Kumar; no legal

document for possessing the said the firearm and ammunitions, could be

produced by anyone of them. The petitioner admitted before the police that

[2025:JHHC:23365]

by using the rifle, he has committed the said three offences, in which he was

absconding. Consequent upon the seizure of the said illegally kept fire-arm

being a regular rifle, the Sub-Inspector of Police of the said police station

submitted a written report to the Officer in-Charge of Sadar Police Station,

Ranchi and on the basis of the same, Ranchi (Sadar) P.S. Case No.546 of

2023 was registered. Police took up investigation of the case and after

completion of the investigation, submitted charge-sheet against the

petitioner finding allegations against him to be true, of having committed

the offences punishable under Section 120B of the Indian Penal Code as well

as Section 25(i-B)a, 26/35 of the Arms Act 1959 and basing upon the same

vide order dated 06.04.2024, the learned Judicial Magistrate-IV, Ranchi took

cognizance of the said offences for which the charge-sheet was submitted.

Police paper was supplied to the petitioner on 23.11.2024 and on the same

day after supplying the police paper, the learned Judicial Magistrate-IV,

Ranchi considered framing of charge and after such consideration, framed

the charges for the offences punishable under Section 25(1-B)a, 26(i) of the

Arms Act, 1959. The contents of the charges was read over and explained to

the petitioner-accused person in Hindi to which the petitioner-accused

person denied and claimed to be tried. The learned Judicial Magistrate-IV,

Ranchi thereafter, ordered the office clerk to issue summons to the charge-

sheeted witnesses.

4. Learned counsel for the petitioner relies upon the judgment of the

Hon'ble Supreme Court of India in the case of Minakshi Bala vs. Sudhir

Kumar & Others reported in (1994) 4 SCC 142 and submits that therein the

Hon'ble Supreme Court of India has taken into consideration the

[2025:JHHC:23365]

requirement of complying with the provision of Section 239, 240 of the Code

of Criminal Procedure at the time of framing of the charge. It is then

submitted by the learned counsel for the petitioner that the charge-sheet

submitted against the petitioner is based merely on surmises and

conjectures. It is further submitted that the rifle was seized from the house

of Rakesh Kumar but from the premises occupied by the tenant namely

Chandra Bhushan Kumar, who was serving in Indian Army and transferred

from Ranchi but could not shift his family to his transferred place of posting

and police has unnecessarily shown the rifle recovered from the premises in

possession of Chandra Bhushan Kumar, to be a seizure from the petitioner.

It is next submitted that the seized rifle is a licensed rifle in the name of

Chandra Bhushan Kumar. It is then submitted that Section 26(i) of the Arms

Act, 1956 is not attracted in the facts of the case.

5. It is then submitted by the learned counsel for the petitioner relying

upon the judgment of the Hon'ble Supreme Court of India in the case of

Gunwantlal vs. The State of Madhya Pradesh reported in (1972) 2 SCC 194

that, in para-5 of the said judgment, the Hon'ble Supreme Court of India

had in so many words mentioned that the word 'possession' used in Section

25 of the Arms Act, 1959 means; firstly, the element of intention,

consciousness or knowledge of that possession in the person charged with

such offence and secondly, that possession need not be actual physical

possession but can be constructive, having a power and control over that

weapon, so that his possession thereon continues despite physical

possession being with someone else.

[2025:JHHC:23365]

6. It is also submitted that no opportunity was given to the petitioner

before framing of the charge. Hence, such framing of charge is most

perfunctory and has been made in a clandestine manner without according

any opportunity of hearing to the petitioner. Hence, it is submitted that the

prayer as prayed for in this Criminal Miscellaneous Petition be allowed.

7. Learned Additional Public Prosecutor appearing for the State on the

other hand vehemently opposes the prayer of the petitioner made in this

Criminal Miscellaneous Petition and submits that the contention of the

petitioner that the seized fire-arm belongs to someone else is a defence of

the petitioner. The petitioner has to prove its license in accordance with law.

The petitioner has also to prove his defence that the rifle was not kept by

him in the room, from which he was arrested, while hiding himself, being

an absconded accused-person of three murder cases, of the three different

police stations but it, being a settled principle of law that the learned

Judicial Magistrate-IV, Ranchi is not empowered to look in to the defence of

the accused-person, at the time of framing of the charge, hence, the learned

Judicial Magistrate-IV, Ranchi has not committed any error in framing the

charge. It is further submitted that the undisputed fact remains that the

petitioner was represented by a private lawyer. It is also submitted that the

undisputed fact remains that on 23.11.2024, the petitioner was present

before the trial court and the charge which was framed on that day, was

read over and explained to the petitioner by the learned Judicial Magistrate-

IV, Ranchi. There is no material available in the records nor is it even the

contention of the petitioner that the petitioner ever wanted to file a petition

to discharge him from the case or intimated the learned Magistrate that

[2025:JHHC:23365]

inadequate time being given to him, to properly defend his case. It is next

submitted that, having not done so, it is not open for the petitioner to raise a

fresh ground for the first time in an application under Section 482 of the

Code of Criminal Procedure. It is then submitted that if the entire

allegations made against the petitioner in the FIR, the material collected

during the investigation of the case and the charge-sheet are considered to

be true in their entirety, both the offences punishable under Section 25(1-B)a

& 26(1) of the Arms Act, 1959 is made out against the petitioner. Hence, it is

submitted that there being no illegality involved in the order impugned;

this Criminal Miscellaneous Petition, being without any merit, be

dismissed.

8. Having heard the rival submissions made at the Bar and after

carefully going through the materials available in the record, it is pertinent

to mention here that there is direct and specific allegation against the

petitioner of being in possession of fire-arm and ammunition in

contravention of Section 3 of the Arms Act, 1959 i.e. possessing a fire-arm

without a legal licence. There is also direct and specific allegation against

the petitioner that the petitioner did the said act in contravention of Section

3 of the Arms Act, 1959 in such a manner as to indicate an intention that

such an act may not be known to the public servant or police officer,

because the petitioner, who is the absconded accused person of the said

three cases as mentioned in the foregoing paragraphs of this judgement,

was hiding himself with the firearm used in the said three offences of

commission of murder of three different persons. So, it is obvious that such

hiding with illegal possession of firearm was done with the intention that

[2025:JHHC:23365]

such act may not be known to the public servant or police officer; otherwise,

the public servant or police officer in discharge of his duty, will take the

petitioner to custody. So, this Court has no hesitation in holding that if the

allegations against the petitioner as made out in the FIR, which was found

to be true during the investigation of the case by the police and

consequently, charge-sheet has been submitted against the petitioner and

the materials that were collected during the investigation of the case are

considered to be true in their entirety, prima facie offence punishable under

Section 25(1-B)a as well as Section 26(1) of the Arms Act, 1959 is made out

against the petitioner.

9. Further, it is the case of the prosecution that the petitioner was in

possession of and control of the fire-arm seized though he is not licensee

nor could he produce any document for possessing the firearm, but he used

the firearm in committing murder of three different persons. So, this Court

has no hesitation in holding that the prosecution case is of such a nature

that it can undisputedly be said that the petitioner was in illegal possession

of the firearms. The contention of the petitioner that someone else was the

licensee of the said seized rifle, is a defence which is required to be proved

by cogent evidence as has been held by the Hon'ble Supreme Court of India

in the case of Harjinder Singh vs. State of Punjab & Another reported in

2025 SCC OnLine SC 1029, para-11 of which reads as under:-

"11. The primary argument of Respondent no. 2 rests on his alibi. An alibi, however, is a plea in the nature of a defence; the burden to establish it rests squarely on the accused. Here, the documents relied upon, parking chit, chemist's receipt, OPD card, CCTV clip, have yet to be formally proved. Until that exercise is undertaken, they remain untested pieces of paper. To treat them as conclusive at the threshold would invert the established order of criminal proceedings, requiring the Court to pronounce upon a defence before the prosecution is allowed to lead its full evidence. Even

[2025:JHHC:23365]

assuming the documents will eventually be proved, their face value does not eclipse the prosecution version. The parking slip is timed at 06 : 30 a.m.; the chemist's bill and CCTV images are from 12 :

09 p.m. The confrontation is alleged at 08 : 30 a.m. A road journey from Jagowal to Chandigarh of roughly ninety kilometres in a private vehicle can comfortably be accomplished within the intervening window. More importantly, abetment to suicide is not an offence committed at a single moment. It may consist of a build-

up of psychological pressure culminating in self-destruction, and the law punishes that build-up wherever and whenever it occurs." (Emphasis supplied)

and this Court cannot consider the defence of the petitioner before

allowing the prosecution to prove his case.

10. So far as the contention of the petitioner that no opportunity was

given to the petitioner for hearing is concerned, as has rightly been

submitted by the learned Addl.P.P. that the petitioner was on bail and he

was represented by a lawyer on the date of framing of charge. The

undisputed fact remains that the petitioner was physically present in the

court on 23.11.2024 when the charge was framed against him. The

undisputed fact also remains that the charge was read over and explained

to the petitioner in Hindi to which he denied and claimed to be tried. There

is no material available in the record to suggest that the petitioner ever

wanted to file a discharge application. Nor is there any material available in

the record to suggest that the petitioner wanted more time to put forth his

contention, at the stage of the framing of charge but such time was not

granted to the petitioner. In the absence of any such material available in

the records, this Court do not find any illegality either in the order dated

06.04.2024 by which the learned Judicial Magistrate-IV, Ranchi has taken

cognizance of the offence upon submission of the charge-sheet or the order

dated 23.11.2024 by which the charge has been framed against the

petitioner; of course, the petitioner for the reasons best known to him, has

[2025:JHHC:23365]

not filed the Form of framing of the charge in this case, in which the details

of the date, place and the manner of occurrence are mentioned by the court,

which frames the charge and which are explained in details to the accused

against whom the charge has been framed.

11. In view of the discussions made above, this Court is of the considered

view that there is no justifiable reason to accede to the prayer of the

petitioner made in this Criminal Miscellaneous Petition in exercise of the

power under Section 528 of the B.N.S.S., 2023.

12. Accordingly, this Criminal Miscellaneous Petition, being without any

merit, is dismissed.

(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 07th of August, 2025 AFR/ Saroj

 
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