Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devendra @ Gutti vs The State Of Madhya Pradesh
2025 Latest Caselaw 7659 MP

Citation : 2025 Latest Caselaw 7659 MP
Judgement Date : 8 April, 2025

Madhya Pradesh High Court

Devendra @ Gutti vs The State Of Madhya Pradesh on 8 April, 2025

Author: Dinesh Kumar Paliwal
Bench: Dinesh Kumar Paliwal
                           NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

                                                                 1
                                                                                         CRR No.2634/2024
                           I N T H E H I G H C O U RT O F M A D H YA P R A D E S H
                                              AT J A B A L P U R
                                                    BEFORE
                                  HON'BLE SHRI JUSTICE DINESH KUMAR PALIWAL

                                         CRIMINAL REVISION No.2634 OF 2024
                                                  Devendra @ Gutti & Others
                                                              Versus
                                          The State of Madhya Pradesh & Another
                           ..................................................................................................
                           Appearance:
                                Shri Ajay Kumar Jain - Advocate for the applicants.
                                 Shri K.S. Patel - Panel Lawyer for the respondent No.1/State.
                                 None for the respondent No.2.
                           ....................................................................................................
                              Reserved on   : 27.03.2025
                              Pronounced on : 08.04.2025
                           .................................................................................................

                                                             ORDER

This criminal revision under Section 397 read with Section 401

of the Code of Criminal Procedure, 1973 has been filed by the

applicants/accused assailing order dated 24.04.2024 (Annexure-P/2)

passed by learned Sessions Judge, Damoh (MP) in Session Trial

No.35/2024 (State of Madhya Pradesh Vs. Devendra @ Gutti and

Others) by which charges for commission of offence under Sections

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

304 part-II and 202 of IPC have been framed against the

applicants/accused.

2. The facts, in short, giving rise to the present revision are that on

07.10.2022, complainant Rohit Patel S/o Mukundi Patel (Kurmi)

informed the police concerned about missing of his brother Sanjay @

Mani Kurmi alleging that 05.10.2022 at around 07:30 pm, his brother

had left the home in Maruti Alto Car bearing registration No. MP-51-

CA-1644 for immersion of Devi Idol. Thereafter, despite search, he

could not be traced out. Information about missing person was given;

same was recorded in Police Chowki Bilai, Police Station Hindoriya,

District Damoh. It is alleged that during the rescue operation on

09.10.2022 at around 09:20 pm before the witnesses, Sanjay Kurmi

was found dead in his Maruti Alto Car bearing registration No.MP-

51-CA-1644 and same was found fallen in the well having no

boundary built in the agriculture field belonging to Bharat Patel

(Kurmi). Dastayabi Panchnama was prepared.

3. In the course of enquiry and investigation, it revealed that on

the date of incident, present applicants Devendra @ Gutti, Laxman @

Lakkhu, Champa @ Champala and Bhagwat consumed liquor with

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

Sanjay @ Mani (since deceased) in the village itself and thereafter,

they all again consumed liquor in Hindoriya. When they were on way

back, Sanjay @ Mani being over drunk was not in a position to drive

the vehicle properly. But, the aforesaid persons did not oppose the

driving of vehicle by him and failed to inform about his condition to

his relatives/parents. It is also alleged that Sanjay @ Mani was not

able to drive the vehicle/car as he was in drunken condition and was

also not a good driver, but applicants had compelled him drove the

vehicle. Vehicle had over turned in the agricultural field, but they all

put the vehicle in proper condition. It is alleged that despite knowing

that a well without boundary is situated in front of deceased's car,

failed to stop him from driving the vehicle/car and as soon as Sanjay

started vehicle, he alongwith his vehicle fell down in the well.

Accused persons instead of making any attempt for his rescue fled

away from the spot and did not inform anyone about the incident. FIR

was registered. After investigation, charge-sheet has been filed against

the accused persons for commission of offence under Sections 304

part-II, 202, 203, 120-B, 34 of IPC before the learned Judicial

Magistrate First Class.

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

4. Learned JMFC in its turn committed the case to the Court of

Sessions as the offences are triable by the Court of Sessions.

5. Learned Sessions Judge, Damoh by impugned order dated

24.04.2024 framed charges against applicants. Being aggrieved from

the order of framing the charge, applicants/accused filed the present

criminal revision assailing the impugned order stating that the

accident occurred due to rash & negligent driving by the deceased

himself and no charge under Section 304 part-II of IPC is made out.

6. It is submitted by learned counsel for the applicants that

deceased was having driving license to drive the vehicle, therefore, no

offence under Section 304 part-II of IPC is made out. Deceased was

having driving license. He was registered owner of the Maruti Alto

vehicle. Deceased himself by driving the vehicle rashly & negligently

fell into the well alongwith vehicle; hence, no charge is made out for

commission of offence under Section 304 part-II of IPC. It is

submitted that admittedly, applicants have not given any information

about falling the vehicle in well and the presence of deceased in the

vehicle; therefore, the charge only under Section 202 at the most is

made out. Thus, learned Trial Court was not justified in framing the

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

charges for commission of offence under Sections 304 part-II of IPC.

Hence, it is prayed that the present criminal revision may be allowed

and the impugned order passed by the learned Trial Court about

charge framed with regard to offence under Section 304 part-II of IPC

may be set-aside.

7. It is further submitted by learned counsel for the applicants that

as per the contents in the charge-sheet, incident has occurred due to

rash and negligent driving of the vehicle by the deceased himself,

therefore, no charge under Section 304 part-II of IPC is made out

against the applicants. It is argued that there is insufficient material to

frame the charge for commission of offence under Section 304 part-II

of IPC, therefore, charge framed under Section 304 part-II of IPC by

learned Sessions Judge is without any basis and there is no

material/evidence to show a prima-facie case for framing of charges

and proceeding further against the applicants/accused as materials

attracting charges under Section 304 part-II of IPC against the

applicants/accused is completely missing. Hence, it is prayed that the

present criminal revision may be allowed and the order framing

charges passed by the learned Sessions Judge may be set-aside.

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

8. On the other hand, learned counsel for the State has submitted

that from the material available on record, it is apparent that

applicants had gone with the deceased and first; they all consumed

liquor in the village itself and thereafter, in Hindoriya also and despite

having knowledge that driver (since deceased) is over drunk and is

not in a position to drive the vehicle, applicants compelled him to

drove the vehicle. It is contended that vehicle had over turned, but

they all put the vehicle in right position and again compelled the

deceased to drive vehicle and did not inform the parents/relatives of

the deceased about his condition; on the contrary, they compelled him

to drive the vehicle having knowledge that there is a well without

boundary in the agricultural field and vehicle may fall in it, even then

they asked the deceased to drive the vehicle due to which vehicle with

deceased fell in the well. Thus, the act of the applicants/accused is full

of knowledge and deliberate. It is further contended that

applicants/accused despite incident did not inform the parents and

relatives of the deceased about the incident and concealed the

information, therefore, learned Trial Court has rightly framed the

charge for commission of offences under Section 304 part-II and 202

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

of IPC and no interference is required with the order framing the

charge by the Sessions Judge.

9. I have heard learned counsel for the parties at length and have

perused the material available on record alongwith the case diary.

10. In order to appreciate the submissions made on behalf of the

parties, the issue that arises for consideration in the present criminal

revision is that whether there exists a prima facie case for framing

charges.

11. It is settled that at the stage of framing the charges, the Court

has the power to sift and weigh the evidence for the limited purpose

of finding out whether or not a prima facie case against the accused

has been made out and where the materials placed before the Court

disclose grave suspicion against the accused which has not been

properly explained, the Court will be fully justified in framing a

charge and proceeding with the Trial. No roving inquiry into pros and

cons of the matter and weighing the evidence is necessary as if the

trial is conducted.

12. If on the basis of materials on record, Court could come to the

conclusion that commission of the offence is a probable consequence;

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

a case for framing of charge exists. To put it differently, if the Court

were to think that the accused might have committed the offence it

can frame the charge. It is apparent that at the stage of framing of a

charge, probative value of the materials on record cannot be gone

into; the materials brought on record by the prosecution has to be

accepted as true at that stage.

13. At the initial stage, if there is a strong suspicion which leads the

Court to think that there is ground for presuming that the accused has

committed an offence then it is not open to the Court to say that there

is no sufficient ground for proceeding against the accused. While

deciding the question of framing of charge in a criminal case, the

Court is not required to be applied exactly the standard of test and

judgment which is to be finally applied before recording a finding

regarding the guilt or otherwise of the accused.

14. Hon'ble the Apex Court in the case of Amit Kapoor vs.

Ramesh Chander; (2012) 9 SCC 460, has laid down the principles

and procedures to be followed while framing of charge and held as

below :

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

"17. Framing of a charge is an exercise of jurisdiction by the trial court in terms of Section 228 of the Code, unless the accused is discharged under Section 227 of the Code. Under both these provisions, the court is required to consider the 'record of the case' and documents submitted therewith and, after hearing the parties, may either discharge the accused or where it appears to the court and in its opinion there is ground for presuming that the accused has committed an offence, it shall frame the charge. Once the facts and ingredients of the Section exists, then the Court would be right in presuming that there is ground to proceed against the accused and frame the charge accordingly. This presumption is not a presumption of law as such. The satisfaction of the court in relation to the existence of constituents of an offence and the facts leading to that offence is a sine qua non for exercise of such jurisdiction. It may even be weaker than a prima facie case. There is a fine distinction between the language of Sections 227 and 228 of the Code. There is a fine distinction between the language of Sections 227 and 228 of the Code. Section 227 is expression of a definite opinion and judgment of the Court while Section 228 is tentative.

Thus, to say that at the stage of framing of charge, the Court should form an opinion that the accused is certainly guilty of committing an offence, is an approach which is impermissible in terms of Section 228 of the Code.

19. At the initial stage of framing of a charge, the court is concerned not with proof but with a strong suspicion that the

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

accused has committed an offence, which, if put to trial, could prove him guilty. All that the court has to see is that the material on record and the facts would be compatible with the innocence of the accused or not. The final test of guilt is not to be applied at that stage."

15. Hon'be the Apex Court in the case of Sheoraj Singh Ahlawat

& ors. vs. State of Uttar Pradesh;(2013) 11 SCC 476, has discussed

the legal position with respect to framing of charges as hereunder:

"15. .....This Court explained the legal position and the approach to be adopted by the Court at the stage of framing of charges or directing discharge in the following words: [Onkar Nath Mishra v. State (NCT) of Delhi, (2008) 2 SCC 561): (2008) Cri.L.J. 1391 (SC)].

11. It is trite that at the stage of framing of charge the court is required to evaluate the material and documents on record with a view to finding out if the facts emerging therefrom, taken at their face value, disclosed the existence of all the ingredients constituting the alleged offence. At that stage, the court is not expected to go deep into the probative value of the material on record. What needs to be considered is whether there is a ground for presuming that the offence has been committed and not a ground for convicting the accused has been made out. At that stage, even strong suspicion founded on material which leads the court to form a

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

presumptive opinion as to the existence of the factual ingredients constituting the offence alleged would justify the framing of charge against the accused in respect of the commission of that offence."

(Emphasis supplied)

16. Support for the above view was drawn by this Court from earlier decisions rendered in State of Karnataka v. L. Muniswamy; 1977 Cri.LJ 1125 (SC), State of Maharashtra & Ors. v. Som Nath Thapa and Ors.; 1996 Cri.LJ 2448 (SC) and State of M.P. v. Mohanlal Soni; 2000 Cri.LJ 3504 (SC). In Som Nath's case (supra) the legal position was summed up as under:

"32. ...if on the basis of materials on record, a court could come to the conclusion that commission of the offence is a probable consequence, a case for framing of charge exists. To put it differently, if the court were to think that the accused might have* committed the offence it can frame the charge, though for conviction the conclusion is required to be that the accused has* committed the offence. It is apparent that at the stage of framing of a charge, probative value of the materials on record cannot be gone into; the materials brought on record by the prosecution has to be accepted as true at that stage."

(Emphasis supplied)

17. So also in Mohanlal case (supra) this Court referred to several previous decisions and held that the judicial opinion regarding the approach to be adopted for framing of charge is that

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

such charges should be framed if the Court prima facie finds that there is sufficient ground for proceeding against the accused. The Court is not required to appreciate evidence as if to determine whether the material produced was sufficient to convict the accused. The following passage from the decision in Mohanlal case (supra) is in this regard apposite:

"8. The crystallized judicial view is that at the stage of framing charge, the court has to prima facie consider whether there is sufficient ground for proceeding against the accused. The court is not required to appreciate evidence to conclude whether the materials produced are sufficient or not for convicting the accused.""

(Emphasis supplied.)"

16. Hon'ble the Apex Court in the case of P. Vijayan vs State of

Kerala and Another; (2010) 2 SCC 398, has held that the

consideration of the Court at the stage of framing of charges is for the

limited purpose of ascertaining whether or not there is sufficient

ground for proceeding against the accused. Whether the material in

the hands of the prosecution is sufficient or not are matters of trial.

Moreover, the issue whether the trial will end in conviction or

acquittal is also immaterial. The relevant portion of the decision is

reproduced below:

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

"12. .........This Court has thus held that whereas strong suspicion may not take the place of the proof at the trial stage, yet it may be sufficient for the satisfaction of the Trial Judge in order to frame a charge against the accused."

17. Considering the conspectus of the decisions discussed

hereinabove, it is apparent that at the stage of charge, the Trial Court

has to merely peruse the evidence in order to find out whether there is

a sufficient ground for proceeding against the accused or not. If upon

consideration of the material placed before it, the Trial Court is

satisfied that a prima facie case is made out against the accused, it

must proceed to frame charge in terms of Section 228 of the CrPC.

The Trial Court cannot conduct a roving and fishing inquiry into the

evidence or a meticulous consideration thereof at this stage.

Marshalling and appreciation of evidence and going into the probative

value of the material on record, is not in the domain of the Court at

the time of framing of charges. Thus, the present matter has to be

decided as per the parameters laid down by Hon'ble the Apex Court.

18. In the case in hand, the police has recorded the statements of

Rohit Patel (Kurmi), Mukundi Patel and Imarti Bai Patel (Kurmi), in

which, they have unequivocally stated that applicants/accused having

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

known that their son/brother does not consume liquor and does not

know proper driving of the vehicle, consumed liquor with him and

compelled him to drive the vehicle in drunken condition and despite

knowing that the well, in front of which his vehicle/car was standing,

is not having any boundary, they compelled the deceased to drive the

vehicle and on that account, vehicle fell down in the Well and their

son/brother viz. Sanjay Patel died. The statements of Kamlesh @

Kamlu, Bihari Patel (Kurmi), Ranjeet Vishwakarma and Rahul Sen

have been recorded who have also supported the prosecution story

stating that after falling of the vehicle in Well, applicants/accused fled

away from the spot and did not inform to anyone till the car/vehicle

and dead body of the deceased were recovered. Thus, the

applicants/accused might have knowledge that their act would likely

to cause the death of Sanjay @ Mani Patel. As far as the contention

that applicants were not named in the FIR, is also of no assistance as

missing report was lodged and after recovery of the car and dead-

body of the deceased, statements of the witnesses were recorded.

19. Therefore, the material on record prima facie appears to frame

the charge for commission of offence under Section 304 part-II of

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

IPC. The applicants/accused fled away from the spot and did not

inform anyone about the incident; therefore, framing of charge for

commission of offence under Section 202 of IPC also cannot said to

be without any reason.

20. Hon'ble the Apex Court in the case of State Of Gujarat vs

Dilipsinh Kishorsinh; 2023 SCC Online SC 1294, has observed as

under:-

"13. Another well-accepted norm is that the revisional jurisdiction of the higher court is a very limited one and cannot be exercised routinely. One of the inbuilt restrictions is that it should not be against an interim or interlocutory order. The Court has to keep in mind that the exercise of revisional jurisdiction itself should not lead to injustice ex-facie. Where the Court is dealing with the question as to whether the charge has been framed properly and in accordance with law in a given case, it may be reluctant to interfere in the exercise of its revisional jurisdiction unless the case substantially falls within the categories aforestated. Even framing of charge is a much-advanced stage in the proceedings under the CrPC."

14. This Court in the aforesaid judgment has also laid down principles to be considered for the exercise of jurisdiction under

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

Section 397 particularly in the context of prayer for quashing of charge framed under Section 228 Cr. P.C. is sought for as under:

"27. Having discussed the scope of jurisdiction under these two provisions i.e. Section 397 and Section 482 of the Code and the fine line of jurisdictional distinction, now it will be appropriate for us to enlist the principles with reference to which the courts should exercise such jurisdiction. However, it is not only difficult but is inherently impossible to state with precision such principles. At best and upon objective analysis of various judgments of this Court, we are able to cull out some of the principles to be considered for the proper exercise of jurisdiction, particularly, with regard to quashing of charge either in exercise of jurisdiction under Section 397 or Section 482 of the Code or together, as the case may be:

27.1. Though there are no limits of the powers of the Court under Section 482 of the Code but the more the power, the more due care and caution is to be exercised in invoking these powers. The power of quashing criminal proceedings, particularly, the charge framed in terms of Section 228 of the Code should be exercised very sparingly and with circumspection and that too in the rarest of rare cases.

27.2. The Court should apply the test as to whether the uncontroverted allegations as made from the record of the case and the documents submitted therewith prima facie establish the offence or not. If the allegations are so patently absurd and inherently improbable that no prudent person can ever reach

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

such a conclusion and where the basic ingredients of a criminal offence are not satisfied then the Court may interfere.

27.3. The High Court should not unduly interfere. No meticulous examination of the evidence is needed for considering whether the case would end in conviction or not at the stage of framing of charge or quashing of charge.

*****

27.9. Another very significant caution that the courts have to observe is that it cannot examine the facts, evidence and materials on record to determine whether there is sufficient material on the basis of which the case would end in a conviction; the court is concerned primarily with the allegations taken as a whole whether they will constitute an offence and, if so, is it an abuse of the process of court leading to injustice.

******

27.13. Quashing of a charge is an exception to the rule of continuous prosecution. Where the offence is even broadly satisfied, the Court should be more inclined to permit the continuation of prosecution rather than its quashing at that initial stage. The Court is not expected to marshal the records with a view to decide admissibility and reliability of the documents or records but is an opinion formed prima facie."

NEUTRAL CITATION NO. 2025:MPHC-JBP:16954

15. The revisional court cannot sit as an appellate court and start appreciating the evidence by finding out inconsistency in the statement of witnesses and it is not legally permissible. The High Courts ought to be cognizant of the fact that the trial court was dealing with an application for discharge."

21. In view of the above detailed discussions, I am of the view that

there is no patent infirmity in the order framing charge. Hence, the

present criminal revision filed by the applicants/accused fails and the

same is dismissed. The observation made hereinabove shall remain

confined to the disposal of the present revision petition and will have

no bearing, whatsoever, on the merits of the case.

(DINESH KUMAR PALIWAL) JUDGE

@shish

 
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 : MAIMS

 
 
Latestlaws Newsletter