Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abani Ku. Rath vs State Of Odisha
2025 Latest Caselaw 5862 Ori

Citation : 2025 Latest Caselaw 5862 Ori
Judgement Date : 30 May, 2025

Orissa High Court

Abani Ku. Rath vs State Of Odisha on 30 May, 2025

Author: Biraja Prasanna Satapathy
Bench: Biraja Prasanna Satapathy
        IN THE HIGH COURT OF ORISSA AT CUTTACK

                         CRLA NO.293 OF 2017
                          I.A. No. 1407 of 2018
               An appeal under Section 374 of the Indian Penal Code.


    Abani Ku. Rath                       ::::                Appellant

                                   -:: VERSUS ::-

    State of Odisha                      ::::                  Respondent

    For Appellant          ::::       Mr. J. Bhuyan , Advocate

    For Respondent ::::                Mr. C.K. Pradhan, Addl. Govt. Advocate

                                      .........

PRESENT:
THE HON'BLE MR. JUSTICE BIRAJA PRASANNA SATAPATHY
----------------------------------------------------------------------------------------
    Date of Hearing- 02.05.2025 :: Date of Judgment- 30.05.2025
----------------------------------------------------------------------------------------
   Biraja Prasanna Satapathy, J.

The present appeal has been filed inter alia challenging

judgment dtd.29.04.2017 so passed by the learned Sessions Judge-

cum-Special Judge, Kandhamal, Phulbani in S.T. No. 116 of 2016

arising out of G.R. Case No. 327/2015 in the file of learned SDJM,

Baliguda corresponding to Baliguda P.S. Case No. 111

dtd.21.08.2015.

// 2 //

2. Vide the said Judgment the present Appellant was convicted and

sentenced to undergo S.I. for a period of one (1) year each for the

offences punishable under Sec. 292(A)/506 I.P.C. and to undergo

S.I. for a period of 5 years and to pay a fine of Rs.10,000/- for the

offence under Sec. 509 I.P.C.. In default of payment of fine the

Appellant was to undergo S.I. for a period of three (3) months.

3. It is contended that the Appellant while working as a teacher in

Jakikia U.P. School, F.I.R. was lodged by the Informant who

happens to be a co-teacher in the said school alleging commission

of offence under Sec. 323/294/506/509/354(A)(I)(iii)(iv) of the

I.P.C. and Sec. 3 (1)(x)(xi) of SC & ST (POA) Act.

3.1. It is the case of the prosecution that the accused-Appellant

while working as a co-teacher in the school in question when tried

to get close to the Informant and failed in his attempt, the matter

was reported by the Informant/victim before the villagers. Even

though the Appellant expressed regrets and assured in causing

such act, but few months later, he once again tried to woo the

Informant by other means. The Appellant also tried to put some

// 3 //

written letters into the Informant's hand bag and also tried to mix

something in her drinks.

3.2. It is also the allegation that when the Appellant could not

succeed in influencing the Informant, the Appellant tried to malign

her image by spreading scandalous rumors in the school as well as

in her residential neighborhood. The Appellant also used

derogatory language touching upon her caste. It is also the

allegation that the Appellant threatened to kidnap and pour acid on

her face unless, the victim submitted to his terms. Alleging the

above overt act on the part of the Appellant, the victim lodged the

F.I.R. in Baliguda Police Station in 21.08.2015.

3.3. It is contended that the I.O. without proper investigation

submitted the final form on 17.03.2016 for the offence under Sec.

323/294/506/509/354(A)(I)(iii)(iv) of the I.P.C. and Sec. 3

(i)(x)(xi) of SC & ST (POA) Act. However, the Appellant was

charged for the offence under Sec. 292/506/509 of the I.P.C. r.w.

Sec. 3 (i)(x) of SC & ST (POA) Act and faced the trial in the court

of learned Sessions Judge-cum-Special Judge, Kandhamal,

Phulbani in S.T. No. 116 of 2016.

// 4 //

3.4. Learned counsel appearing for the Appellant contended that

the prosecution in order to prove its case against the Appellant,

examined 5 nos. of witnesses and no evidence was laid by the

defence with examination of any witness. The Informant examined

herself as P.W. 2 and P.W. 1 is the elder sister of the Informant.

P.W. 3 is another teacher of the school and P.W. 5 is the I.O. of

the case.

3.5. Learned counsel appearing for the Appellant vehemently

contended that even though the Appellant faced the trial basing on

the F.I.R. lodged by P.W. 2 for the offence under Sec.

292/506/509 of the I.P.C. r.w. Sec. 3 (i)(x) of SC & ST (POA)

Act, but on the face of the evidence laid by P.W. 3 who happens to

be a co-teacher of the School, the Appellant could not have been

convicted and sentenced for the offence under Sec. 292/506/509 of

the I.P.C. r.w. Sec. 3 (i)(x) of SC & ST (POA) Act.

3.6. It is contended that P.W. 3 in her cross-examination

completely disowned the prosecution story and in view of such

statement of P.W. 3, who happens to be an independent witness,

// 5 //

no order of conviction and sentence could have been passed. P.W.

3 in her cross-examination has submitted as follows:-

"I commute to school by autorickshaw or for the transport bus. During 2015 there were 3 lady teachers including me and 3 male teachers in the school. It is a fact that the informant had not told me as to when the accused misbehaved with her. It is a fact that I have never seen any such misdemeanour of the accused. I have not seen the paper being put in to the informant's handbag. It is a fact that the accused has not misbehaved with me. I do not know to which caste the informant belongs. I know her to be from the SC community. I have not seen her caste certificate and service book. It is not a fact that the informant has not told me any such thing and that I am deposing falsehood at her instance."

3.7. It is also contended that the Headmaster of the School was

never examined as a prosecution witness and on the face of the

evidence of P.W. 3, evidence of P.W. 1 & 2 who are interested

witnesses, should not have been relied on by the learned trial court

while convicting and sentencing the Appellant. P.W. 5 who

happens to be the I.O. in his evidence also admits about non-

examination of the Headmaster of the School nor recording of his

statement under Sec. 161 Cr.P.C., as the Headmaster denied about

// 6 //

the knowledge of such allegation made by the Informant. P.W. 5

in his cross-examination has stated as follows:-

"6. I am unable to say if 21.08.2015 was not a Government holiday. It is a fact that the formal FIR does not contain the week day of 21.08.2015. 1 cannot say what day of the week was that. One Uttara Kumar Sahu was the Headmaster of PUP School, Jakikia on the day of my visit. I have not recorded his statement u/s 161 CrPC since he denied the knowledge of the allegations. I examined the accused at the Balliguda PS before his arrest. It is a fact that I have not mentioned the specific hour of the day when I examined him. It is a fact that I have not taken permission of either the Headmaster or the BEO before arresting the accused. The School has classes up to Class-VIII. I examined few of the students but all of them denied any knowledge about the allegations and hence did not feel it proper to record their statements u/s 161 CrPC. There are no residential houses close to the school.

7. The complaint (Ext. 1) is addressed to the District Education Officer, Kandhamal. It does not disclose through whom it was sent. I have not examined the District Education Officer, Kandhamal. It is not a fact that I have not seized any such complaint (Ext. 1). It is a fact that I have not seized any caste certificate or any land records from the informant (PW 2). I did not enclose any document with my requisition, Ext. 9. It is a fact that the case diary does not reveal the basis upon which I came to the conclusion that the informant belonged to SC. I have not taken any step for forensic examination of the mobile handset. It

// 7 //

is not a fact that I have not seized any mobile handset from the accused.

8. Sub-Inspector of Police, Balliguda PS recorded the statement of the informant under section 161 CrPC as per my direction. The statement is in her handwriting. It is a fact that the statement does not bear any endorsement of mine. I examined Saroj Kumar Nahak (PW 1, the brother of the informant) on 21.08.2015 and Kalpana Nahak (mother of the informant) on 22.08.2015 at the PS. 1 examined Saroj (PW 1) between 4.20 PM and 8.30 PM at the PS. I examined Menaka (PW 3) at the School during my spot visit. I examined Pramod Kumar Mallick at the PS the same day between 4.20 PM and 8.30 PM. It is not a fact that I have not examined any of the aforesaid. It is not a fact that for the purpose of this case I have created the statements without examining them.

9. It is a fact that Saroj (PW 1) has not stated before me that his sister had also given complaint to the Sub-Collector, Balliguda. It is a fact that Manjulata (PW 2) has not stated before me that the accused had developed her photograph from a group photograph taken by him and that he used to sent SMS to her. It is a fact that she has not stated before me that the accused had taken strands of her hair for witchcraft and that he had mixed something in her drinking water. It is a fact that she has not stated before me that the accused had feigned suicide on her account and that he had to be removed to the hospital. It is a fact that she has not stated before me that she had brought the fact to the notice of the school committee and that meetings had been convened therefor.

// 8 //

10. It is not a fact that my investigation is not proper and that without sufficient material have submitted charge sheet against the accused."

3.8. It is contended that on the face of such statement of P.W. 3 &

5, the Appellant could not have been convicted for the offence

under Sec. 292/506/509 of the I.P.C. r.w. Sec. 3 (i)(x) of SC & ST

(POA) Act as the prosecution miserably failed to prove the

charges beyond are reasonable doubt. It is accordingly contended

that the impugned judgment is liable to be set aside by this Court.

4. Mr. C.K. Pradhan, learned Addl. Govt. Advocate on the other

hand while supporting the impugned judgment contended that

since the Appellant is a co-teacher and he was implicated for the

alleged offences by a co-teacher of the said school being P.W. 2,

basing on the statement of P.W. 2 so supported by P.W. 1, the

Appellant has been rightly convicted and sentenced. Reliance was

placed in the cross-examination of P.W. 1 which reads as follows:-

"3. I entered into service in 2007. The informant probably joined in 2003. I have not seen the chits stated to have been put into the hand bag of my sister. It is a fact that my sister had not shown the water bottles stated to have been mixed with something by the accused. We had called the accused to

// 9 //

our house and had asked him to desist from such conduct. The accused did not reply anything and remained mum.

4. I have heard all these things from my sister. It is not a fact that I have not stated before the police that my sister had told about the matter to the Sub-Collector during his visit to the school. I have no knowledge nor have I attended any meeting in village Jakikia concerning in the matter. It is not a fact that no such occurrence took place and that being influenced by my sister I am deposing falsehood. It is not a fact that we are not bauri by caste but are khadal by caste. Bauri and Khadal are same castes."

4.1. P.W. 2 in her examination-in-chief also clearly supported the

prosecution allegation and on the face of such evidence of P.W. 1

& 2, no illegality or irregularity can be found with regard to

conviction and sentence of the Appellant vide the impugned

judgment.

5. To the submission made by the learned Addl. Govt. Advocate,

learned counsel appearing for the Appellant made further

submission and contended that P.W. 2 in her cross-examination

clearly admits that prior to submission of the F.I.R. vide Ext. 1,

she has not given any written complaint to anybody. In Para 6 of

her cross-examination P.W. 2 has submitted as follows:-

// 10 //

"It is a fact that I had not given any written complaint to any quarter prior to

submitting Ext. 1."

5.1. P.W. 2 in her cross-examination in Para 7 also submitted as

follows:-

"I have not made any complaint to the Sub-Collector, Baliguda. I have not

received any communication concerning the complaint of the School

Committee to the Sub-Collector, Baliguda."

5.2. It is accordingly contended that on the face of such evidence

laid by the prosecution and in absence of any independent witness

supporting the same, the order of conviction and sentenced could

not have been passed by convicting and sentencing the Appellant

for the offence under Sec. 292/506/509 of the I.P.C. r.w. Sec. 3

(i)(x) of SC & ST (POA) Act.

6. Having heard learned counsel appearing for the Parties and

considering the submissions made, this Court finds that basing on

the F.I.R. lodged by Informant-P.W. 2, Baliguda P.S. Case No.

111/2015 was registered for the offence under Sec.

323/294/506/509/354(A)(i)(iii)(iv) of the I.P.C. and Sec. 3

(i)(x)(xi) of SC & ST (POA) Act. After completion of the

// 11 //

investigation the Appellant was charge sheeted for the offence

under Sec. 323/294/506/509/354(A)(i)(iii)(iv) of the I.P.C. and

Sec. 3 (i)(x)(xi) of SC & ST (POA) Act. However, the Appellant

faced the trial in S.T. Case No. 116/2016 for the offence under

Sec. 292/506/509 of the I.P.C. r.w. Sec. 3 (i)(x) of SC & ST

(POA) Act.

6.1. The prosecution in order to prove its case examined 5 nos. of

witnesses. While P.W. 1 is the brother of the Informant, P.W. 2 is

the Informant herself. P.W. 3 is a co-teacher of the School and

P.W. 5 is the I.O..

6.2. This Court after going through the evidence of P.W. 1 & 2

vis-à-vis P.W. 3 & 5 finds that the allegation made by the

Informant-P.W. 2 has not been corroborated as the independent

witness who happens to be P.W. 3. Not only that as found from the

evidence of P.W. 5 the Headmaster of the School while declining

to give his statement under Sec. 161 Cr.P.C., clearly denied about

the allegation made by P.W. 2. It is also found that the Headmaster

of the School has not been examined as a prosecution witness.

// 12 //

6.3. Since the allegation made by the Informant-P.W. 2 was not

supported by any independent witness nor the Headmaster of the

School was examined as a witness, as per the considered view of

this Court on the face of such evidence available in the record, the

Appellant could not have been convicted and sentenced vide the

impugned judgment dtd.29.04.2017. It is also the view of this

Court that prosecution has failed to prove the charges against the

appellant beyond all reasonable doubt. Therefore, this Court is

inclined to quash judgment dtd.29.04.2017 so passed by the

learned Sessions Judge-cum-Special Judge, Kandhamal, Phulbani

in S.T. No. 116 of 2016. While quashing the same, the appeal

stands allowed.

6.4. The Appellant be discharged from the bail bond.

7. The appeal accordingly stands disposed of.

(BIRAJA PRASANNA SATAPATHY) Judge

Orissa High Court, Cuttack The 30th May, 2025/Sneha

Location: High Court of Orissa, Cuttack

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter