Citation : 2023 Latest Caselaw 5797 MP
Judgement Date : 11 April, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SMT. JUSTICE ANJULI PALO
ON THE 11 th OF APRIL, 2023
CRIMINAL REVISION No. 223 of 2021
BETWEEN:-
1. RAJIV DUBEY S/O BRAJ KUMAR DUBEY, AGED ABOUT 45
YEAR S , OCCUPATION: VAKALAT R/O VIKRAM NAGAR
RASULIYA HOSHANGABAD TAH. (MADHYA PRADESH)
2. DEEPAK PARSAI S/O LATE SURESH KUMAR PARSAI, AGED
ABOUT 36 YEARS, OCCUPATION: BUSINESSMAN KANCHAN
NAGAR RASULIYA HOSHANGABAD P.S. KOTWALI (DEHAT)
HOSHANGABAD TAH. AND DISTT. HOSHANGABAD
(MADHYA PRADESH)
....APPLICANTS
(BY SHRI RAMESH KUMAR TAMRAKAR - ADVOCATE)
AND
1. THE STATE OF MADHYA PRADESH THR PS KOTWALI
DISTT. HOSHANGABAD (M.P.) (MADHYA PRADESH)
2. BHUPENDRA RATHORE S/O KAILASH RATHORE, AGED
ABOUT 27 YEARS, MAIN ROAD AMAR CHOWK P.S AND
DISTT. (MADHYA PRADESH)
.....RESPONDENTS
(RESPONDENT NO.1 BY SHRI Y.D. YADAV - GOVERNMENT ADVOCATE AND
RESPONDENT NO.2 - MS. ANITA KAITHWAS - ADVOCATE )
-------------------------------------------------------------------------------------------------
RESERVED ON : 15.03.2023
PRONOUNCED ON: 11.04.2023
T h is revision having been heard and reserved for orders, coming on for
pronouncement this day, the court passed the following:
ORDER
Signature Not Verified SAN In this revision under Section 397/401 of the Code of Criminal Procedure,
SHARAN SHUKLA the applicants have challenged the validity of the order dated 11.01.2021 passed by Digitally signed by KOUSHALENDRA
Date: 2023.04.13 18:04:05 IST
learned 1st Additional Sessions Judge, Hoshangabad in ST No. 32 of 2020 whereby charges for commission of offence punishable under Sections 306, 506 (I)/34 of the Indian Penal Code and Section 4 of the MP Riniyon Ka Sanrakshan Adhiniyam, 1937 have been framed.
2. As per the prosecution case, Rajendra Sarathe (since deceased) committed suicide by hanging himself on 01.06.2019. An FIR has been lodged on 01.06.2019 at police station - Kotwali, Hoshangabad and on the basis of statements of sons of the deceased namely, Rahul Sarathe and Nitin Sarathe wherein they stated that Vikalp Deriya, Kayakalp Deriya, Keerti Mishra, Deepak Parsai, Rajeev Dubey and Mukesh Agnihotri used to torture and harass Rajendra Sarathe (since deceased) for demand of money and
they also threatened him that they would kill the entire family. From the aforesaid accused persons, Rajendra Sarathe (since deceased) had borrowed certain amount of loan and the accused persons were torturing and pressurising the deceased for repayment of the said amount of loan. It is alleged that deceased had purchased the material from the shop of the accused persons worth Rs. 1,73,000/- and had issued many cheques as guarantee of the balance amount. Thereafter he returned money to the accused persons in cash but the applicants and other accused persons did not return the cheques issued by the deceased as guarantee. Despite the entire amount was paid by the deceased, the accused persons filed complaint case for offence under Section 138 of the Negotiable Instruments Act in the Court of CJM, Hoshangabad only to harass the deceased.
3. Learned counsel for the applicant submits that the trial Court has committed apparent error in framing charges under Sections 306 and 506 (I)/34 of the Indian Penal Code and Section 4 of the M.P. Riniyon Ka Sanrakshan Adhiniyam, 1937. From the documents of the prosecution itself, it is apparent that the deceased had borrowed certain Signature Not Verified SAN
money from the applicant and other co-accused persons but he could not refund the Digitally signed by KOUSHALENDRA SHARAN SHUKLA
same and committed suicide. Hence, keeping in view the provision of Section 107 of the Date: 2023.04.13 18:04:05 IST
IPC, no offence is made out. Therefore, prayer has been made to quash the impugned order dated 11.01.2021 by which charges have been framed against the applicant. In support of his contentions, counsel for the applicants has placed reliance on the decisions in the cases of Amit Asthana v. State of MP , (M.Cr.C. No.18945 of 2022 decided on 05.07.20222); Vishnu Prasad v. State of MP 2005 (5) MPHT 62; Ram Naresh and Another v. State of MP, 2002 (2) MPLJ 360; M. Arjunan v. State, AIR 2019 SC 43; and Mayank Sharma v. State of MP, (M.Cr.C. No.3107 of 2018 decided on 06.12.2018).
4 . On the other hand, learned counsel for the State as well as counsel for the objector opposed the contentions raised by the counsel for the applicant. It is contended that if the suicide note and statements are perused, a clear case of framing of charges exists in the present scenario.
5. Heard learned counsel for the parties and perused the record as well as the decisions relied upon by the applicants and other decisions in the field. The police has seized a suicide note of four pages from the spot. Along with the said suicide note, another 13 pages written note addressed to the wife by the deceased was also annexed. In the suicide note and in the statements of the witnesses recorded by the police, it is apparently clear that the deceased had entered into an registered agreement for sale of his plot with accused Kirti Mishra. The deceased had borrowed a sum of Rs.15 Lacs from Kirti Mishra on the guarantee of his agricultural field. The said amount was lent at the rate
of 4% and the deceased was paying Rs.60,000/- to accused Kirit Mishra. The deceased had already paid an amount of Rs.18 Lac to Kirit Mishra but still the accused Kirit Mishra was threatening him to give more money. The trial Court found that against
Signature Not Verified SAN the each accused person, there is sufficient material to frame charges.
Digitally signed by KOUSHALENDRA During investigation, the police found that the deceased had borrowed the amount SHARAN SHUKLA Date: 2023.04.13 18:04:05 IST
from Vikalp Deriya, Kayakalp Deriya, Kirti Mishra, Deepak Parsai, Rajeev Dubey and Mukesh Agnihotri and these persons were continuously pressurising him to repay the amount with heavy interest.
7. In the suicide note, Rajendra (since deceased) stated that Vikalp Deriya and Kayalap Deriya had given Rs.36 Lac to the deceased. As the deceased could not repay the amount in time, they forcibly got the sale deed executed in respect of the land of the deceased. Thereafter on 01.09.2018 again they came to the deceased and asked him to give Rs. 1.5 Crore. The deceased requested the accused persons that he would regularly pay Rs.5 Lac per annum but Vikalp Deriya and Kayalap Deriya did not accede to his prayer and got his signature in blank papers. Thereafter he has written about act of Kirti M i s h r a . Accused Mukesh Agnihotri got the  œ GardenÃÂÂà ‚Â‚ÃƒÂƒÃ‚ÂƒÃƒÂ‚Ã‚Â‚ÃƒÂƒÃ‚Â‚ÃƒÂ‚Ã ‚ run by the deceased and did not pay about Rs.25 - 30 Lacs which were due to the deceased. On the other hand, he lodged a case under the Negotiable Instruments Act against the deceased. Similarly, Rajeev Dubey and Deepak Parsai had given grocery items of about Rs.1.65 Lacs but despite the fact that the deceased had returned the entire amount, they did not return the cheque issued by the deceased and lodged a false criminal case under the Negotiable Instruments Act. The deceased had given a chart of calculation how he borrowed and repaid the amount of the accused.
8. At this juncture, it is apposite to refer to the decisions in the field. In the case of M. Arjunan (supra) it has been held as follows:
Signature Not Verified SAN
"8. The essential ingredients of the offence under Section 306 Digitally signed by KOUSHALENDRA SHARAN SHUKLA Date: 2023.04.13 18:04:05 IST IPC are: (i) the abetment; (ii) the intention of the accused to aid
or instigate or abet the deceased to commit suicide. The act of the accused, however, insulting the deceased by using abusive language will not, by itself, constitute the abetment of suicide. There should be evidence capable of suggesting that the accused intended by such act to instigate the deceased to commit suicide. Unless the ingredients of instigation/abetment to commit suicide are satisfied the accused cannot be convicted under Section 306 IPC."
9. In this context, it is appropriate to refer to the decision in the case of Mahendra K.C. v. State of Karnataka and Another, (2022) 2 SCC 129, wherein HonÃÂÂÂà ‚‚ÂÂÂÂÂ ™ble the Supreme Court in paragraphs 16 and 18, it has been held as follows:
16. On reading the judgment of the Single Judge, it would appear that the Single Judge has failed to notice the distinction between a petition for quashing under Section 482 (which was being considered) and a criminal trial or an appeal against a conviction on a charge under Section 306. The Single Judge has transgressed the limits of the jurisdiction under Section 482 of the CrPC. The judgment is replete with hypothesis and surmises on the basis of which the Single Judge has reached an inference on facts. The Single Judge has tested the veracity of the allegations in the criminal complaint and in the suicide note left behind by the deceased without having the benefit of an evidentiary record which would be collected during the trial. At the stage when the High Court considers a petition for quashing under Section 482 of the CrPC, the test to be applied is whether the allegations in the complaint as they stand, without adding or detracting from the complaint, prima facie establish the ingredients of the offence alleged. At this stage, the High Court cannot test the veracity of the allegations nor for that matter can it proceed in the manner that a Signature Not Verified SAN judge conducting a trial would, on the basis of the evidence Digitally signed by KOUSHALENDRA collected during the course of trial. The High Court in the present case has virtually proceeded to hold a trial, substituting its own SHARAN SHUKLA Date: 2023.04.13 18:04:05 IST
perception for what it believed should or should not have been the normal course of human behavior. This is clearly impermissible.
xxx xxx xxx xxx xxx
18. In this backdrop, it is impossible on a judicious purview of the contents of the complaint and the suicide note for a judicial mind to arrive at a conclusion that a case for quashing the FIR had been established. In arriving at that conclusion, the Single Judge has transgressed the well settled limitations on the exercise of the powers under Section 482 CrPC and has encroached into a territory which is reserved for a criminal trial.
10. Thereafter, in the aforesaid decision, Hon™ble the Supreme Court in paragraphs 27 to 29 has held thus:
œ27. While adjudicating on an application under Section 482 CrPC, the High Court in the present case travelled far away from the parameters for the exercise of the jurisdiction. Essentially, the task before the High Court was to determine whether the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety did or did not prima facie constitute an offence or make out a case against the accused.
2 8 . Instead of applying this settled principle, the High Court has proceeded to analyze from its own perspective the veracity of the allegations. It must be emphasized that this is not a case where the High Court has arrived at a conclusion that the allegations in the FIR or the complaint are so absurd and inherently improbable on the basis of which no prudent person could ever reach a just conclusion that there is sufficient ground Signature Not Verified for proceeding against the accused. Nor is this a case where the criminal proceeding is manifestly mala fide or has been SAN
Digitally signed by KOUSHALENDRA SHARAN SHUKLA instituted with an ulterior motive of taking vengeance on the Date: 2023.04.13 18:04:05 IST accused. On the contrary, the specific allegations in the FIR and
in the complaint find due reflection in the suicide note and establish a prima facie case for abetment of suicide within the meaning of Sections 306 and 107 of the IPC. The entire judgment of the High Court consists of a litany of surmises and conjectures and such an exercise is beyond the domain of proceeding under section 482 of the CrPC. The High Court has proceeded to scrutinize what has been disclosed during the investigation, ignoring that the investigation had been stayed by an interim order of the High Court, during the pendency of the proceedings under section 482.
2 9 . The High Court observed that a prima facie case for the commission of offence under Section 306 of the IPC is not made out since: i) the suicide note does not describe the specific threats;
ii) details of the alleged demand of Rs. 8 lacs from the deceased by the respondent-accused are not set out in the suicide note; and iii) no material to corroborate the allegations detailed in the suicide note has been unearthed by the investigating agency. The High Court observed that since the deceased took considerable time to write a twelve page suicide note, it would have been but natural for the author to set out the details. The High Court has evidently travelled far beyond the limits of its inherent power under Section 482 CrPC since instead of determining whether on a perusal of the complaint, a prima facie case is made out, it has analysed the sufficiency of the evidence with reference to the suicide note and has commented upon and made strong observations on the suicide note itself.
11. In this context, it is thought appropriate to refer to the decision in the case of State of Madhya Pradesh v. Deepak (2019) 13 SCC 62 wherein in paragraph 18 it has been held as follows:
18. In the present case, there is sufficient material on record to uphol d the order framing charges of the trial Court. The Signature Not Verified discharge of the accused was not justified. The High Court has evidently ignored what has emerged during the course of the SAN
Digitally signed by KOUSHALENDRA SHARAN SHUKLA investigation. The material indicates that several complaints Date: 2023.04.13 18:04:05 IST were filed by the deceased. The last of them was filed a few
days before the suicide. It is alleged that the respondent had taken a loan of Rs.5 Lakhs through fraudulent means in the name of the deceased and an altercation took place between him and the deceased in that regard. Moreover, the respondent is alleged to have got the deceased evicted from a rented house as well as terminated from her employment at Central Bank. There is a dying declaration.
12. In the decision rendered in the case of Daxaben v. State of Gujarat and Others, 2022 SCC OnLine SC 936, in paragraph 16 it has been held that it is not necessary for this Court to go into the question of whether there was any direct or indirect act of incitement to the offence of abetment of suicide. Suffice it to mention that even an indirect act of incitement to the commission of suicide would constitute the offence of abetment of suicide under Section 306 of the IPC.
13. Now, it is deemed appropriate to refer to the law in the field pertaining to scope of interference by this Court with the order of framing of charge. At the stage of framing of charge, the Court has to consider prima facie evidence available on record. It cannot consider the evidence extraneously. The evidence is not to be weighed meticulously at this stage. A strong suspicion, if found upon the material and presumptive value supports; the Court should frame charge against the accused person. The defence of the accused is not to be looked into at the stage when the accused seeks to be discharged under Section 227 CrPC. The Code does not give any right to the accused to produce any document at the stage of framing of the charge. At the stage of framing of the charge, the submission of the accused is to be confined to the material produced by the police. (See: State of Orissa v. Debendra Nath Padhi (2005) 1 SCC 568 : AIR 2005 SC 359 and State of J& K v. Sudershan Chakkar (1995) 4 SCC 181 : AIR 1995 SC 1954). Bhawna Bai Ghanshyam and Others, (2020) 2 SCC 217.
14. What is required to be seen for framing of charges is whether there is strong suspicion which may lead to the court to think that there is ground for presuming that the accused has committed an offence. The above proposition is supported with law laid down in the cases of Union of India v. Prafulla Kumar, (1979) 3 SCC 4; State of Maharashtra v. Som Nath Thapa, (1996) 4 SCC 659; State of Bihar v. Ramesh Singh, (1977) 4 SCC 39, Kamlendra Bahadur Mishra v. State of UP, 2021 SCC OnLine All 503; and Shakiluddin v. State, 2022 SCC OnLine Del 52.
15. In the instant case, the police has seized a suicide note of four pages from the spot. In the suicide note and in the statements of the witnesses recorded by the police, it is apparently clear that all the accused persons were continuously harassing Rajendra (since deceased). The deceased claimed in the suicide note that Signature Not Verified SAN
he had already returned the amount but still the accused persons were threatening Digitally signed by KOUSHALENDRA SHARAN SHUKLA the deceased with dire consequences and to kill him and his family.
Date: 2023.04.13 18:04:05 IST As a
consequence of which, Rajendra (since deceased) has left with no option but to commit suicide. The trial Court found that against the each accused person, there is sufficient material to frame charges.
16. In view of the aforesaid legal principles set out by the Supreme Court. In the instant case, prima facie consideration of the prosecution case raises a grave suspicion. While examination of charge sheet shows that there are sufficient grounds to proceed. It is settled principle that at the time of framing of charges, the probative value of the material on record cannot be gone into and the material brought on record by the prosecution has to be accepted as true.
17. In view of the preceding analysis, this revision is dismissed.
(SMT. ANJULI PALO) JUDGE ks
Signature Not Verified SAN
Digitally signed by KOUSHALENDRA SHARAN SHUKLA Date: 2023.04.13 18:04:05 IST
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!