Citation : 2021 Latest Caselaw 5398 MP
Judgement Date : 14 September, 2021
1
THE HIGH COURT OF MADHYA PRADESH
M.Cr.C. No.39085/2021
Ghanshyam Lodhi vs. State of M.P.
Gwalior, Dated : 14-09-2021
Shri Rajiv Sharma, counsel for the applicant.
Shri A.K. Nirankari, counsel for the State.
It is the case of applicant that the prosecutrix has turned hostile
and has not supported the prosecution case.
It is pointed out by the State counsel that the incriminating
articles as well as the blood samples of the applicant have been sent
to State Forensic Science Laboratory Services, State of M.P., Bhopal.
However, in spite of two opportunities i.e. on 06.08.2021 and
23.08.2021, the DNA test report has not been produced. Every time
an excuse is made by counsel for State that looking to the huge
pendency of tests in laboratories, the laboratories are not in position
to give preference to the cases which were subsequently received.
The said submission of counsel for State cannot be accepted. In
most of the cases, it has been observed that the positive DNA test
report was received that too only after strict action was taken by this
Court.
Once the prosecutrix has turned hostile and if the prosecution
fails to produce the forensic evidence to support the prosecution case,
then the only option which will be left for the trial Court would be to
acquit the accused. However, in the light of judgment passed by the
Supreme Court in the case of Hemudan Nanbha Gadhvi vs. State
of Gujarat reported in (2019) 17 SCC 523, even if a prosecutrix has
turned hostile, still the accused can be convicted on the basis of
2
THE HIGH COURT OF MADHYA PRADESH
M.Cr.C. No.39085/2021
Ghanshyam Lodhi vs. State of M.P.
scientific/forensic evidence. However, by not submitting the DNA
test report, the concerning laboratories are not only violating the
judgment passed by the Supreme Court in case of Hemudan Nanbha
Gadhvi (Supra) but also directly or indirectly assisting/protecting
the accused persons.
Under these circumstances, the Director, State Forensic
Science Laboratory Services, Bhopal is directed to submit his
affidavit on the following issues :
1.
How many cases are pending for DNA test ?
2. How many days are required for conducting DNA test in one case ?
3. How many Scientific Officers are posted in the State Forensic Science Laboratory Services, Bhopal ?
4. Why there is a huge pendency which results in adversely affecting the prosecution case ?
Let the affidavit be filed within a period of four days from
today.
List this case in the next week.
It is made clear that whether or not the DNA test report is sent
by the concerning laboratory in the present case, the Director is under
obligation to file his affidavit on the above-mentioned aspects.
Let a typed copy of this order by supplied to Shri A.K.
Nirankari, counsel for State, for necessary compliance.
(G.S. Ahluwalia) Judge Aman AMAN TIWARI 2021.09.14 17:19:04 +05'30'
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!