Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukhdeo Kumar Sharma @ Sukhdeo Sharma vs The State Of Jharkhand
2026 Latest Caselaw 1626 Jhar

Citation : 2026 Latest Caselaw 1626 Jhar
Judgement Date : 9 March, 2026

[Cites 14, Cited by 0]

Jharkhand High Court

Sukhdeo Kumar Sharma @ Sukhdeo Sharma vs The State Of Jharkhand on 9 March, 2026

Author: Anil Kumar Choudhary
Bench: Anil Kumar Choudhary
                                                                          (2026:JHHC:6102)




           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           Cr.M.P. No.2779 of 2025
                                      ------

Sukhdeo Kumar Sharma @ Sukhdeo Sharma, aged about 75 years, S/o Late Mitto Sharma, R/o Qtr No.-B/1615, Sector-2, Side-4, P.O.- Dhurwa & P.S.- Jaganathpur, Ranchi. Jharkhand.

                                                        ...             Petitioner
                                          Versus
            1. The State of Jharkhand

2. Bishwajit Goswami, S/o- Late P.B. Goswami, R/o Qtr No.-B/1767, Sector-2, Side-4, P.O.- Dhurwa & P.S.- Jaganathpur, Ranchi. Jharkhand

3. Raj Kishor Singh, S/o- Ramchandra Singh, R/o Qtr No.-B/1617, Sector-2, Side-4, P.O.- Dhurwa & P.S.- Jaganathpur, Ranchi. Jharkhand

4. Akhilesh Kumar @ Bittu, S/o- Kashinath Prasad, R/o Qtr No.- B/1748, Sector-2, Side-4, P.O.- Dhurwa & P.S.- Jaganathpur, Ranchi.

            Jharkhand                                  ...        Opposite Parties
                                          ------
             For the Petitioner           : Mr. Raunak Sahay, Advocate
             For the State                : Mr. Vineet Kr. Vashistha, Spl. P.P.
             For the O.P. Nos.2 to 4      : Mr. Anil Kr. Keshri, Advocate
                                            ------
                                       PRESENT
                 HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY


By the Court:-   I.A. No.2612 of 2026
                  Heard the parties.

Learned counsel for the petitioner submits that this interlocutory

application has been filed for early hearing of this Criminal

Miscellaneous Petition.

(2026:JHHC:6102)

Since, the hearing of this Criminal Miscellaneous Petition is taken

up today, hence, this interlocutory application stands disposed of being

infructuous.

(Anil Kumar Choudhary, J.)

This Criminal Miscellaneous Petition has been filed invoking the

jurisdiction of this Court under Section 528 of the Bharatiya Nagarik

Suraksha Sanhita, 2023 with the prayer to quash the order dated

25.06.2025 passed by the learned Additional Judicial Commissioner-XV,

Ranchi in Criminal Revision No.58 of 2025 whereby and where under

the learned Additional Judicial Commissioner-XV, Ranchi has

dismissed the said Criminal Revision which was filed with the prayer

to quash the order dated 18.09.2024 passed by the learned S.D.J.M.,

Ranchi in Misc. Criminal Application No.3552 of 2024 arising out of

G.R. Case No.2290 of 2020 whereby and where under the learned

S.D.J.M., Ranchi rejected the prayer of the prosecution to examine the

son of the informant namely Krishna Kumar Sharma on the ground that

he is not the eye-witness to the occurrence nor is he the witness cited in

the charge-sheet.

2. The brief fact of the case is that the prosecution filed a petition

before the learned S.D.J.M., Ranchi mentioning therein that though

Krishna Kumar Sharma is not cited as a witness in the charge-sheet but

his examination is necessary in the interest of justice, hence, the prayer

was made for his examination as a witness. The learned S.D.J.M.,

(2026:JHHC:6102)

Ranchi considered that the offences involved in the trial was punishable

under Section 341, 323, 448, 504, 506 and 34 of the Indian Penal Code.

From the evidence of the five witnesses already examined by the

prosecution, it appeared to the learned S.D.J.M., Ranchi that Krishna

Kumar Sharma is not the eye-witness to the occurrence but he is a

hearsay witness; as the informant after coming to his home, narrated

about the occurrence to Krishna Kumar Sharma. Hence, it appeared to

the learned S.D.J.M., Ranchi that Krishna Kumar Sharma is not a

material witness. So, the learned S.D.J.M., Ranchi did not allow the

prayer and rejected the same.

3. Being aggrieved by the order of the learned S.D.J.M., Ranchi, the

petitioner filed Criminal Revision No.58 of 2025. The learned

Additional Judicial Commissioner-XV, Ranchi relied upon the

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

Sethuraman vs. Raja Manickam reported in (2009) 5 SCC 153 wherein

the Hon'ble Supreme Court of India held that the order passed by the

learned trial court refusing to call the documents and rejecting the

application under Section 311 Cr.P.C. was an interlocutory order and

such revision against said order is barred under Section 311 of Cr.P.C.

Similar, is the view of the Hon'ble Supreme Court of India in the case of

Hanuman Ram vs. State of Rajasthan & Others reported in AIR 2009

SC 69 and the learned Additional Judicial Commissioner-XV, Ranchi

went on to hold that the Criminal Revision is not maintainable and

dismissed the same.

(2026:JHHC:6102)

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

the Hon'ble Supreme Court of India in the case of P. Sanjeeva Rao vs.

State of Andhra Pradesh reported in (2012) 7 SCC 56 wherein it was

held that denying the right to recall a witness for cross-examination

merely because the trial is at its end causes prejudice to the accused. It is

next submitted by the learned counsel for the petitioner that in the case

of Hanuman Ram vs. State of Rajasthan & Others (supra) it was held

that the object underlying Section 311 of the Code of Criminal

Procedure is to prevent failure of justice on account of a mistake of

either party to bring on record valuable evidence or leaving an

ambiguity in the statements of the witnesses and in para-21 therein, the

Hon'ble Supreme Court of India relied upon its own judgment in the

case of Mohanlal Shamji Soni vs. Union of India reported in 1991

Supp (1) SCC 271 wherein the Hon'ble Supreme Court of India

reiterated the settled principle of law that the criminal court has ample

power to summon any person as a witness or recall and re-examine any

such person even if the evidence on both sides is closed and the

jurisdiction of the court must obviously be dictated by exigency of the

situation, and fair play and good sense appear to be the only safe

guides and that only the requirements of justice command and

examination of any person which would depend on the facts and

circumstances of each case.

5. Learned counsel for the petitioner next submits that the learned

S.D.J.M., Ranchi failed to appreciate the fact that the witness sought to

(2026:JHHC:6102)

be examined namely Krishna Kumar Sharma is the son of the informant

and his statement in the instant matter is of much significance as this

witness is well aware of the factual aspect and Krishna Kumar Sharma

is an accused of the counter-case, therefore, the significance and

relevance of the witnesses cannot be ruled out. It is further submitted

that the testimony of the witness namely Krishna Kumar Sharma is

required for the proper adjudication of the instant case, hence, the

learned S.D.J.M., Ranchi ought to have allowed the prayer. Therefore, it

is submitted that the prayer, as prayed for in the instant Cr.M.P., be

allowed.

6. Learned Spl. P. P. appearing for the State and the learned counsel

for the opposite party No.2 on the other hand vehemently oppose the

prayer of the petitioner made in the instant Cr.M.P. and submit that

nowhere the prosecution has stated that what evidence the prosecution

intends to adduce through Krishna Kumar Sharma. The undisputed fact

remains that the statement under Section 161 of Cr.P.C. which

corresponds to Section 180 of the B.N.S.S., of the said Krishna Kumar

Sharma has not been recorded. The undisputed fact further remains

that though the learned S.D.J.M., Ranchi has in categorical terms

mentioned in the impugned order that the said Krishna Kumar Sharma

sought to be examined as a witness, is not an eye-witness to the

occurrence; yet the same has remained uncontroverted. The

observations of the learned trial court that as per the evidence that has

already come on record through other witnesses examined by the

(2026:JHHC:6102)

prosecution; Krishna Kumar Sharma came to know about the

occurrence only after hearing about the same from the informant. So, at

best, he is a hearsay witness and in the facts of this case as discussed

above, his testimony is not admissible in evidence. Therefore, no

illegality has been committed by the learned S.D.J.M., Ranchi in

rejecting the prayer of the prosecution to examine Krishna Kumar

Sharma as a witness of the prosecution as the same was unnecessary

and uncalled for and only a tactic to delay the disposal of the criminal

case and linger the same. It is next submitted that the undisputed fact

remains that the order passed by the court in rejecting the application

under Section 311 of Cr.P.C., is an interlocutory order, hence, a criminal

revision is barred under Section 397 (2) of the Cr.P.C. Therefore, no

illegality has been committed by the learned Additional Judicial

Commissioner-XV, Ranchi in dismissing the Criminal Revision as not

maintainable. It is then submitted that as has rightly been mentioned by

the learned S.D.J.M., Ranchi herself that the examination of Krishna

Kumar Sharma as a witness and the evidence sought to adduced is not

essential to the just decision of the case and therefore as for cogent

reason, the learned S.D.J.M., Ranchi has rejected the same, so, the ratio

of Hanuman Ram vs. State of Rajasthan & Others (supra) is not

applicable to the facts of this case and the same is the position of law so

far as the judgment of the Hon'ble Supreme Court of India in the case of

Mohanlal Shamji Soni vs. Union of India (supra) is concerned. Hence,

it is submitted that this Cr.M.P., being without any merit, be dismissed.

(2026:JHHC:6102)

7. 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 the Hon'ble Supreme Court of India in

the case of Ratanlal vs. Prahlad Jat & Others reported in (2017) 9 SCC

340 has held that power under Section 311 Cr.P.C. must be exercised

with caution and circumspection and only for strong and valid reasons.

8. Now, coming to the facts of the case; it is not forthcoming as to

what evidence the prosecution intends to bring on record by examining

Krishna Kumar Sharma. Nowhere, the same has been disclosed in this

Cr.M.P. The undisputed fact remains that as has been observed by the

learned S.D.J.M., Ranchi in the impugned order that Krishna Kumar

Sharma is not an eye-witness to the occurrence but he has heard about

the occurrence from the informant after the occurrence took place. So, at

best Krishna Kumar Sharma can be termed as a hearsay witness and in

the absence of any material for the learned trial court to arrive at the

conclusion that the evidence to be put-forth by Krishna Kumar Sharma

was essential for the just decision of the case, in the considered opinion

of this Court, the learned S.D.J.M., Ranchi has not committed any error

in rejecting the petition under Section 311 of the Cr.P.C. filed by the

petitioner; warranting interference of this Court under Section 528 of

the Bharatiya Nagarik Suraksha Sanhita, 2023.

9. So far as the order dated 25.06.2025 passed by the learned

Additional Judicial Commissioner-XV, Ranchi in connection with

Criminal Revision No.58 of 2025 is concerned, the undisputed fact

(2026:JHHC:6102)

remains that the order rejecting an application under Section 311 of

Cr.P.C. is an interlocutory order so Section 397 (2) of the Cr.P.C. bars a

Criminal Revision in challenging such interlocutory order. Therefore,

this Court also do not find any illegality in the impugned order dated

25.06.2025 passed by the learned Additional Judicial Commissioner-XV,

Ranchi in connection with Criminal Revision No.58 of 2025 for

dismissing the criminal revision on the ground that the same being not

maintainable, having been filed against an interlocutory order.

10. 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 made by the petitioner in this Cr.M.P. in exercise of its power

under Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023.

11. Accordingly, this Cr.M.P., being without any merit, is dismissed.

(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 09th of March, 2026 AFR/ Animesh Uploaded on- 12/03/2026

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter