Citation : 2025 Latest Caselaw 180 Jhar
Judgement Date : 6 May, 2025
(2025:JHHC:13548)
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No.1023 of 2025
------
Binod Singh @ Binod Kumar Singh @ Binod @ Vinod Kumar Singh, aged about 52 years, son of Late Dev Kumar @ Deo Kumar Singh Singh, Resident of Badiutola, P.O. and P.S. Kaira (Chapra Muffasel), District- Chapra, State- Bihar. ... Petitioner Versus The State of Jharkhand ... Opposite Party
------
For the Petitioner : Mrs. Jasvindar Mazumdar, Advocate
Mr. Aniket Jaiswal, Advocate
For the State : Mr. Vishwanath Roy, Spl.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 Bharatiya Nagarik Suraksha
Sanhita, 2023 with a prayer to quash the order dated 27.03.2025 passed by the
learned Additional Sessions Judge-XVI, Dhanbad in connection with Sessions
Trial No.276 of 2017 whereby an application filed by the petitioner under
Section 294 of the Cr.P.C. for marking the document exhibit after playing the
pen drive contained video footage in the Court, has been disposed of by the
court concerned.
3. The brief facts of the case is that the petitioner, who is an accused person
of the said Sessions Trial No.276 of 2017, filed a petition under Section 294 of
the Cr.P.C. with a prayer that the pen drive containing the video footage of the
statement of the witness - Amar Singh be firstly permitted to be played in the
court to enable the learned Additional Public Prosecutor to admit or deny the
(2025:JHHC:13548)
same and further to mark the Pen Drive without formal proof of the same and
also a prayer was made that the voice of Amar Singh may be ordered to be
taken by the experts of the State Forensic Science Laboratory, Ranchi to get the
same matched with the recorded statement. The learned Additional Sessions
Judge-XVI, Dhanbad permitted the petitioner to follow the provisions of
Section 62 and 63 of the Bhartiya Sakshya Adhiniyam and ordered that only
upon complying with the provisions of said section, the Pen Drive can be
marked exhibit and treated as electronic evidence to prove the case in his
defence and by thus observing, disposed of the said petition filed by the
petitioner under Section 294 of the Cr.P.C.
4. Learned counsel for the petitioner relies upon the judgment of the
Hon'ble Supreme Court of India in the case of Shamsher Singh Verma vs.
State of Haryana reported in (2016) 15 SCC 485 and submits that therein the
Hon'ble Supreme Court of India taking into consideration the scheme of
Section 294 of the Cr.P.C. when the accused of that case intended to bring on
record a compact disc in his defence with the aid of Section 294 of the Cr.P.C.,
held that the compact disc is a document in terms of the Section 3 of the
Evidence Act, 1872 and further held as under in paragraph-16:-
"16. We are not inclined to go into the truthfulness of the conversation sought to be proved by the defence but, in the facts and circumstances of the case, as discussed above, we are of the view that the courts below have erred in law in not allowing the application of the defence to get played the compact disc relating to conversation between father of the victim and son and wife of the appellant regarding alleged property dispute. In our opinion, the courts below have erred in law in rejecting the application to play the compact disc in question to enable the Public Prosecutor to admit or deny, and to get it sent to the forensic science laboratory, by the defence. The appellant is in jail and there appears to be no intention on his part to unnecessarily linger the trial, particularly when the prosecution witnesses have been examined." (Emphasis supplied)
(2025:JHHC:13548)
and held that learned court below have erred in law in not allowing the
application of the defence to get played the compact disc relating to
conversation which was relevant to the facts of that case and submits that in
this case, the learned Additional Sessions Judge-XVI, Dhanbad failed to
properly appreciate the principle of law settled by the Hon'ble Supreme Court
of India in the case Shamsher Singh Verma vs. State of Haryana (supra) and
has erroneously disposed of the petition of the petitioner by depriving the
petitioner to play the pen drive, the contents of which was relevant to the facts
of the case. Hence, it is submitted that the prayer, as prayed for by petitioner in
the instant Cr.M.P., be allowed.
5. Learned Spl.P.P. appearing for the State on the other hand vehemently
oppose the prayer, as prayed for in the instant Cr.M.P. and submits that the
compliance of Section 62 and 63 of the Bhartiya Sakshya Adhiniyam, 2023 is a
sine qua non for bringing any electronic evidence in record. It is then submitted
that, the insistence on the part of the learned Additional Sessions Judge-XVI,
Dhanbad that the petitioner must comply with the said mandatory provision of
law cannot be said to illegal. Hence, it is submitted that this Cr.M.P., being
without any merit, be dismissed.
6. 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 as observed in para-11 of the judgment of the Hon'ble Supreme Court
of India in the case of Shamsher Singh Verma vs. State of Haryana (supra); the
object of Section 294 of Cr.P.C. is to accelerate pace of trial by avoiding the time
being wasted by the parties in recording the unnecessary evidence. Where
genuineness of any document is admitted, or its formal proof is dispensed
(2025:JHHC:13548)
with, the same may be read in evidence. In other words, Section 294 of the
Cr.P.C. is an exception to the general rule of evidence; where the contents of the
document may be proved, in case of primary evidence, by producing the
document itself for inspection of the court and oral evidence is required to
establish that the document produced is for the inspection of the court, is in fact
the document which is claimed to be the document concerned by any of the
parties to the case concerned; which is otherwise known as formal proof of a
document. But Section 294 of the Cr.P.C. is a means, by which a document can
still be read in evidence without its formal proof, if the genuineness of the
documents is not disputed by the parties, other than the party who produces
such document. It is crystal clear from the judgment of the Hon'ble Supreme
Court of India in the case of Shamsher Singh Verma vs. State of Haryana
(supra) that in case a document including an electronic record is admitted by
the party/parties; other than the one who produces it, it need not be formally
proved and can be read in evidence but if genuineness of the same is denied
then obviously, if the party still intends to adduce such document being the
electronic record, as evidence, such party has to formally prove the same and
once formal proof of a document is required, if it is an electronic record, then
the special provision as to evidence relating to electronic record, as envisaged
under Section 62 and the admissibility of such electronic record as envisaged
under Section 63 of the Bhartiya Sakshya Adhiniyam, 2023 is attracted.
7. So, these settled principle of law that if a party to a criminal case intends
to adduce an electronic record with the aid of Section 294 of the Cr.P.C. by
dispensing with the formal proof of the same, then the court concerned should
allow the party intending to adduce such evidence to get the same played to be
(2025:JHHC:13548)
seen by the other party or its counsel as the case may be; or in case of a State the
Public Prosecutor or the Additional Public Prosecutor, as the case may be, to
watch it and to put forth its contention whether the party other than the party
who produces such document, admits or denies the genuineness of such
document and once the other party denies the genuineness of such document,
obviously such document cannot be read in evidence with the aid of Section
294 of the Cr.P.C. and the formal proof of the same will be required and the
provisions of Section 62 and 63 of the Bhartiya Sakshya Adhiniyam, 2023 is to
be complied.
8. Now, coming to the facts of the case, though a specific prayer has been
made by the petitioner who is the accused person of case firstly to permit it to
play in the court the pen drive which is an electronic record, which the
petitioner intends to be read in evidence, by waiving its formal proof but the
learned Additional Sessions Judge-XVI, Dhanbad has committed a grave
illegality by not allowing the playing of the same and disposed of the petition
concerned.
9. Accordingly, this Court is of the considered view that the order dated
27.03.2025 passed by the learned Additional Sessions Judge-XVI, Dhanbad in
connection with Sessions Trial No.276 of 2017 is not sustainable in law and the
same is liable to be quashed and set aside.
10. Accordingly, the order dated 27.03.2025 passed by the learned
Additional Sessions Judge-XVI, Dhanbad in connection with Sessions Trial
No.276 of 2017, is quashed and set aside.
11. The matter is remanded to the learned Additional Sessions Judge-XVI,
Dhanbad or its successor court with a direction to the learned Additional
(2025:JHHC:13548)
Sessions Judge-XVI, Dhanbad or its successor court to permit the petitioner to
play the pen drive in the court; in order to enable the Public Prosecutor or
Additional Public Prosecutor, as the case may be, to either admit or deny the
same and if after watching the contents of the pen drive; after it is played in
court, the Public Prosecutor or Additional Public Prosecutor, as the case may
be, admits the same; the formal proof of the same can be dispensed with and
the same be read in evidence but if after watching, the Public Prosecutor or
Additional Public Prosecutor, as the case may be, denies the genuineness of the
same then the same has to be formally proved by complying with the
provisions of Bhartiya Sakshya Adhiniyam, 2023.
12. Accordingly, this Cr.M.P. stands allowed with the aforesaid observation.
(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 06th of May, 2025 AFR/ Animesh
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!