Citation : 2025 Latest Caselaw 11733 Raj
Judgement Date : 28 August, 2025
[2025:RJ-JD:36933]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Criminal Revision Petition No. 1508/2023
Haribhajan Ram S/o Late Shri Kana Ram, Aged About 52 Years,
B/c Bishnoi R/o 49-B Near Krishan Mandir Ratanada C Road
Jodhpur
----Petitioner
Versus
1. State Of Rajasthan, Through Pp
2. Mohan Ram S/o Shri Kanaram, R/o Near Baknath Ashram
Indra Colony Phalodi Dist. Phalodi
3. Dinesh S/o Mohan Ram, R/o Near Baknath Ashram Indra
Colony Phalodi Dist. Phalodi
----Respondents
For Petitioner(s) : Mr. Rajiv Bishnoi
For Respondent(s) : Mr. Narendra Gehlot, PP
Mr. Mahesh Thanvi
HON'BLE MR. JUSTICE SANDEEP SHAH
Order
Reportable Reserved on: 14/08/2025 Pronounced on: 28/08/2025
1. By way of filing the instant revision petition, the accused-
petitioner has questioned the validity of the order dated
08.08.2023 passed by the learned Additional Sessions Judge
(Women Atrocity Cases), Jodhpur Metropolitan, Jodhpur in Session
Case No.55/2022 titled "State v. Haribhajan Ram". whereby
the learned Trial Court has framed charges against the petitioner-
accused under Sections 498-A and 306 I.P.C.
Brief facts:-
2. On 07.09.2018 at around 10:00 PM an FIR No.230/2018
came to be lodged at police station Mandore, District Jodhpur
against the petitioner based upon the parcha bayan/statement
given by late Smt. Geeta Devi, for the offence punishable under
[2025:RJ-JD:36933] (2 of 26) [CRLR-1508/2023]
Section 498A IPC. Smt. Geeta Devi stated that she was working as
a Constable in RAC First Battalion Mandore, Jodhpur and her
husband (present petitioner) used to mentally harass her and had
deserted her for almost ten years. She stated that whenever they
crossed each other, he used to hurl abuses and threatened to kill
her. She stated that on 05.09.2018 when she went to the Court,
her husband (present petitioner) insulted her and verbally abused
her. She stated that she had informed this fact to her brother
Dinesh and her mother & father. She further stated that she
married the petitioner-Haribhajan Ram in the year 2004 and gave
birth to two children namely, son Prakash and daughter Kusum.
She stated that earlier she had lodged a case for grant of
maintenance against the present petitioner. She stated that being
fed up with the treatment meted out to her by her husband, on
07.09.2018 she poured petrol upon her body and ignited herself
and thereafter, she was taken to the hospital. She further stated
that due to the cruelty meted out by her husband, she had
attempted to commit suicide.
3. During the course of her treatment, dying declaration of the
deceased Smt. Geeta Devi was recorded by Special Metropolitan
Magistrate, NI Act Cases, No.3 Jodhpur, wherein upon a question
being asked as to how she got in such a condition, late Smt. Geeta
Devi informed the Magistrate that day before yesterday, there was
a date in the Court case, which she had filed against her husband
i.e. present petitioner and during the course of cross-examination,
learned counsel for the petitioner had asked her various
uncomfortable questions to her and had tried to cause difficulty for
her on each date. She further stated that her husband had
[2025:RJ-JD:36933] (3 of 26) [CRLR-1508/2023]
tortured her whenever he met her and he used to cause difficulty
for her and used to level frivolous allegations against her. She
further stated that because of the mental tension, she had tried to
commit suicide, for which, her husband was responsible. She
further stated that for the last twelve years, her husband was
cause of unhappiness as he had married somebody else and had
abandoned herself and her children.
4. Smt. Geeta Devi succumbed to the burn injury on
20.09.2018 i.e. around 14 days after the date of incident. The
police had thereafter recorded the statement of various witnesses,
including Mohan Ram - father of the deceased, Dinesh-brother of
the deceased, Mohani Devi-mother of the deceased, Prakash-son
of the deceased, Pawan Rankawat-advocate of the deceased, and
Bharat Sodha and Sulochana i.e. neighbours of the deceased. The
police after investigation had came to a conclusion that offence
punishable under Section 498A IPC was made out against the
petitioner. However, post direction issued by the Commissioner of
Police, Jodhpur dated 26.01.2019, the investigating officer was
changed and post investigation the police filed the chargesheet
against the petitioner for offences punishable under Sections 498A
and 306 IPC. Post taking of cognizance, the matter was listed at
the stage of framing of charge. The petitioner prayed for discharge
before the learned trial Court. However, the learned trial Court
while observing that, all the grounds taken by the learned counsel
for the petitioner can be decided only at the stage of trial and not
at the stage of framing of charge, proceeded to frame charges
against the petitioner for offences punishable under Sections 498A
and 306 IPC.
[2025:RJ-JD:36933] (4 of 26) [CRLR-1508/2023]
Submission by the counsel for the petitioner:-
5. Learned counsel for the petitioner submitted that, for the
purpose of establishing the offence under Section 306 IPC,
abetment to commit suicide by the accused is a prerequisite. He
further submitted that abetment of a thing has been defined under
Section 107 of IPC, wherein for the purpose of abeting a thing, a
person has to be shown to instigate any person to do that thing or
to intentionally aid, by any act or illegal omission, the doing of
that thing. He submitted that both the ingredients are
conspiciously missing in the present case, even if, the case of each
of the prosecution is admitted as it is. He further submitted that
even for bringing home the offence under Section 498A IPC, the
subjecting of a woman to cruelty i.e. any wilful conduct which is of
such nature as is likely drive the woman to commit suicide has to
be averred and proved. However, in the present case, there is no
such averment whatsoever. He further submitted that a bare
perusal of the dying declaration of the deceased will reveal that
she made allegations against the counsel for the petitioner that he
had asked certain uncomfortable questions to her during the
course of cross-examination and based upon that she had further
stated that her husband used to harass her whenever she used to
go to the Court on the dates fixed. He further stated that even
assuming that the deceased had stated that the husband-
petitioner used to level certain wrong allegations against her, then
too, no case of cruelty or abetment is made out. He rather
asserted that the perusal of the dying declaration itself will reveal
that the reason of committing suicide was that the petitioner had
allegedly left the deceased since last twelve years and had
[2025:RJ-JD:36933] (5 of 26) [CRLR-1508/2023]
contacted second marriage. He submitted that contacting second
marriage would not make out a case of cruelty or abetment.
6. Learned counsel for the petitioner further submitted that the
prosecution itself admits, as per the averment made by Smt.
Geeta Devi in her statement recorded under Section 161 Cr.P.C,
that the marriage between the parties was solemnized on
21.07.2004 and thereafter the husband had abandoned her in the
year 2006. He stated that in the year 2009, deceased got
employed in the HadiRani Battalion of RAC, wherein she had
shown herself to be divorcee while seeking appointment in that
category. He stated that as per allegations levelled, whenever the
Court date was there, the husband used to insult her, but no other
specific allegation has been leveled against the present petitioner
with regard to the words used or the nature of harassment etc. He
asserted that it is an admitted fact, based on the statement of late
Smt. Geeta Devi herself, that she and the present petitioner have
been living separately for the last eleven years.
7. Learned counsel for the petitioner further submitted that a
perusal of statement of Dinesh i.e. brother of late Smt. Geeta Devi
will reveal that whenever she used to go to Court, the present
petitioner used to insult her, because of which, she was very sad.
He further asserted that Dinesh has in so many words, stated that
during the course of cross-examination, the counsel for the
petitioner had asked certain uncomfortable questions to Smt.
Geeta Devi, due to which, she was mentally upset and thereafter
poured petrol upon herself. He further stated that identical
statements have been given by father of late Smt. Geeta Devi,
Shri Mohan Ram, wherein he also admitted that the petitioner and
[2025:RJ-JD:36933] (6 of 26) [CRLR-1508/2023]
late Smt. Geeta Devi have been living separately since the year
2007. On 05.09.2018 the counsel for the petitioner, one Sahiram
and other one Kanvarlal had threatened Smt. Geeta Devi, due to
which, she was very afraid and therefore committed suicide.
Identical statements have been given by Smt. Mohani Devi i.e.
mother of the deceased.
8. Learned counsel for the petitioner further submitted that
Jaiprakash i.e. son of late Smt. Geeta Devi, stated in his
statement, that the petitioner did not used to visit the place where
he used to stay with his mother. He also stated that on the Court
date the present petitioner hurled certain abusive words to Smt.
Geeta Devi and no other overt act was attributed to the petitioner.
Learned counsel for the petitioner further stated that the
statement of Shri Pawan Rakavat, learned counsel for the
deceased Smt. Geeta Devi, reveals that he admitted that on the
Court date there was no conversation between petitioner and
deceased Smt. Geeta Devi nor was any threat given by the
petitioner to late Smt. Geeta Devi. He further stated that late Smt.
Geeta Devi never informed him about being under any pressure or
discomfort due to the petitioner. He further stated that the claim
for interim maintenance filed by late Smt. Geeta Devi was
dismissed by the trial Court and same was affirmed by the
Appellate Court. He further submitted that against both the
abovementioned orders, a revision petition has been filed before
the High Court, which is pending consideration. He further stated
that post the Court date, late Smt. Geeta Devi came along with
the present petitioner to his chamber and appeared very normal
[2025:RJ-JD:36933] (7 of 26) [CRLR-1508/2023]
and on that date there was no talk, altercation or any other thing
between the deceased-Smt. Geeta Devi and the present petitioner.
9. Learned counsel for the petitioner lastly submitted that the
statement of independent witnesses, Mrs. Sulochana and Bharat
Sodha will clearly reveal that the deceased Smt. Geeta Devi used
to stay with one Manphool, and on the date of incident, Manphool
tried to save Smt. Geeta Devi. However, she succumbed to the
burn injuries. The counsel thus submitted that perusal of the
statements and documents will itself reveal that even if what has
been stated by the witnesses, as also, the dying declaration of the
the deceased is treated to be correct as it is, then too, the
necessary ingredients for offences punishable under Sections 498A
and 306 IPC are not made out. He submitted that the trial Court
has to apply its mind to the allegations made and the documents
available on record and there has to be a sifting and weighing of
evidence, though for a limited purpose.
10. He further asserted that the trial Court cannot act as a
mouth piece of the prosecution but must apply its mind to the
record of the case and thereafter come to a definite conclusion,
whether the ingredients of the offence in question are made out or
not. In order to buttress his submission, learned counsel relied
upon the judgment passed by the Apex Court rendered in the case
of "Patel Babubhai Manohardas and Ors. v. State of
Gujarat" 2025 INSC 322 in Criminal Appeal No. 1388 of 2014
decided on 05.03.2025 and the judgment of this Court rendered in
S.B. Criminal Revision Petition No.1155/2023 titled "Mangal
Singh v. State and Ors." decided on 24.01.2025. He thus
[2025:RJ-JD:36933] (8 of 26) [CRLR-1508/2023]
prayed that the order impugned deserves to be quashed and set
aside and an order of discharge should have been passed.
Submission on behalf of counsel for the State and
Complainant:-
11. Per contra, learned Public Prosecutor and Mr. Mahesh Thanvi,
learned counsel appearing for the complainant supported the
order in question and submitted that at the stage of framing of
charge, the court cannot go into the niceties of the evidence
available on record and the sifting and weighing of the evidence
can be done only for limited purpose. Learned counsels further
submitted that this Court while exercising powers of revision
under Section 397 read with Section 401 of Cr.P.C. would not like
to interfere in the matter, as in the case in hand the order is well
reasoned and has been passed after considering the entire
evidence. Learned counsels further submitted that there is no
perversity in the order in question and the order in question has
been issued in accordance with law. They further submitted that
the High Court should not meticulously examine the evidence and
find out whether the end result would be conviction or not at the
stage of framing of charge. They further submitted that the order
impugned has rightly been passed. It was further submitted that
the evidence on record clearly made out the allegations against
the petitioner with all the necessary ingredients to bring home the
offences punishable under Sections 306 and 498-A of IPC.
12. Mr. Mahesh Thanvi, learned counsel vehemently submitted
that the statement given by the deceased as well as her dying
declaration are sufficient to show instigation and abetment on the
part of the petitioner as well as the cruelty meted out by him upon
[2025:RJ-JD:36933] (9 of 26) [CRLR-1508/2023]
the deceased and therefore the order impugned has rightly been
passed. In support of his submission, he relied upon the judgment
passed by the Hon'ble Apex Court in case of "State of Madhya
Pradesh v. Deepak" in S.B. Criminial Appeal No.485/2019
decided on 13.03.2019.
Applicable law & relevant case law on point in issue:-
As far as the provisions of Sections 306, 107 & 498A IPC are
concerned, the same provide as under:
"306. Abetment of suicide:--If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine."
"107. Abetment of a thing:--A person abets the doing of a thing, who--
First.--Instigates any person to do that thing; or Secondly.--Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or Thirdly.--Intentionally aids, by any act or illegal omission, the doing of that thing.
Explanation 1.--A person who, by wilful misrepresentation, or by wilful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to cause or procure, a thing to be done, is said to instigate the doing of that thing."
"498A. Husband or relative of husband of a woman subjecting her to cruelty:--Whoever, being the husband or the relative of the husband of a woman, subjects such woman to cruelty shall be punished with imprisonment for a term which may extend to three years and shall also be liable to fine. Explanation.--For the purposes of this section, "cruelty" means--
(a) any wilful conduct which is of such a nature as is likely to drive the woman to commit suicide or to cause grave injury or danger to life, limb or health (whether mental or physical) of the woman; or
(b) harassment of the woman where such harassment is with a view to coercing her or any person related to her to meet any
[2025:RJ-JD:36933] (10 of 26) [CRLR-1508/2023]
unlawful demand for any property or valuable security or is on account of failure by her or any person related to her to meet such demand."
13. A clear reading of the plain language of these Sections will
reveal that to attract the ingredients of Section 306 IPC, the
accused should have abeted the commission of suicide. A person
is said to abet the doing of a thing who instigate any person to do
that thing or engages in conspiracy with one or more persons for
doing of that thing and if an act or illegal omission takes place in
pursuance of that conspiracy and in order to commit that thing or
intentionally aids by act or illegal omission. However, for the
present case, as far as the provisions under Section 498A IPC are
concerned, it will reveal that to bring home the ingredients of
offence punishable under this Section, it was on the part of the
prosecution to show that the husband did any wilful conduct which
is of such nature as is likely to instigate the woman to commit
suicide.
14. As far as the provisions of Section 306 IPC are concerned,
the Hon'ble Apex Court in the case of "Ramesh Kumar v. State
of Chhattisgarh" (2001) 9 SCC 618 had observed as under:
"20. Instigation is to goad, urge forward, provoke, incite or encourage to do 'an act'. To satisfy the requirement of instigation though it is not necessary that actual words must be used to that effect or what constitutes instigation must necessarily and specifically be suggestive of the consequence. Yet a reasonable certainty to incite the consequence must be capable of being spelt out. The present one is not a case where the accused had by his acts or omission or by a continued course of conduct created such circumstances that the deceased was left with no other option except to commit suicide in which case an instigation may have been inferred. A word uttered in the fit of anger or emotion without intending the consequences to actually follow cannot be said to be instigation."
[2025:RJ-JD:36933] (11 of 26) [CRLR-1508/2023]
15. Subsequently, in the case of "M. Mohan v. State" (2011) 3
SCC 626 of Hon'ble Apex Court, it was observed in Para 45 as
under:
"45. The intention of the legislature and the ratio of the cases decided by this Court are clear that in order to convict a person under Section 306 IPC there has to be a clear mens rea to commit the offence. It also requires an active act or direct act which led the deceased to commit suicide seeing no option and this act must have been intended to push the deceased into such a position that he/she committed suicide."
16. In "Swamy Prahaladdas v. State of M.P." 1995 SCC (Cri)
943 of Hon'ble Apex Court, observed in Para 3 as under:
"3. ...Those words are casual in nature which are often employed in the heat of the moment between quarrelling people. Nothing serious is expected to follow thereafter. The said act does not reflect the requisite 'mens rea' on the assumption that these words would be carried out in all events."
17. In "Amalendu Pal v. State of West Bengal" (2010) 1 SCC
707, of Hon'ble Apex Court, observed in para 12 as under:-
"12. Thus, this Court has consistently taken the view that before holding an accused guilty of an offence under Section 306 IPC, the court must scrupulously examine the facts and circumstances of the case and also assess the evidence adduced before it in order to find out whether the cruelty and harassment meted out to the victim had left the victim with no other alternative but to put an end to her life. It is also to be borne in mind that in cases of alleged abetment of suicide there must be proof of direct or indirect acts of incitement to the commission of suicide. Merely on the allegation of harassment without there being any positive action proximate to the time of occurrence on the part of the accused which led or compelled the person to commit suicide, conviction in terms of Section 306 IPC is not sustainable."
[2025:RJ-JD:36933] (12 of 26) [CRLR-1508/2023]
18. Recently the hon'ble Apex Court in the case of "Mahendra
Awase v. State of Madhya Pradesh", (2025) 4 SCC 801 while
dealing with the earlier judgments, held as under:-
"16. In order to bring a case within the purview of Section 306 IPC there must be a case of suicide and in the commission of the said offence, the person who is said to have abetted the commission of suicide must have played an active role by an act of instigation or by doing certain act to facilitate the commission of suicide. Therefore, the act of abetment by the person charged with the said offence must be proved and established by the prosecution before he could be convicted under Section 306 IPC."
"19. As has been held hereinabove, to satisfy the requirement of instigation the accused by his act or omission or by a continued course of conduct should have created such circumstances that the deceased was left with no other option except to commit suicide. It was also held that a word uttered in a fit of anger and emotion without intending the consequences to actually follow cannot be said to be instigation."
"22. It could certainly not be said that the appellant by his acts created circumstances which left the deceased with no other option except to commit suicide. Viewed from the armchair of the appellant, the exchanges with the deceased, albeit heated, are not with intent to leave the deceased with no other option but to commit suicide. This is the conclusion we draw taking a realistic approach, keeping the context and the situation in mind. Strangely, the FIR has also been lodged after a delay of two months and twenty days."
19. Recently again, the Hon'ble Apex Court in the case of
"Ayyub v. State of Uttar Pradesh and Anr." 2025 INSC 168 in
Criminal Appeal No.461/2025 by way of its judgment dated
07.02.2025 while reiterating the observations made in the case of
Mahendra Awase (supra) and while considering all other
judgments on the issue, held as under:
"21. We find none of the ingredients required in law to make out a case under Section 306 IPC to be even remotely mentioned in
[2025:RJ-JD:36933] (13 of 26) [CRLR-1508/2023]
the charge-sheet or are being borne out from the material on record. The utterance attributed to the appellants assuming it to be true cannot be said to be of such a nature as to leave the deceased Tanu with no other alternative but to put an end to her life. The surrounding circumstances, particularly the prior lodgment of the FIR by the first appellant against the family of Tanu for the death of his son Ziaul Rahman, does indicate an element of desperation on the part of the respondent no. 2 to somehow implicate the appellants. Reliance of the statements recorded under Section 161 Cr.P.C. belatedly on 07.11.2022,08.11.2022 and 22.11.2022, only reinforces out suspicion viz. one-sided, partial and inimical investigation. Under these circumstances, proceeding with the trial against the appellants in the charge-sheet as filed will be a gross abuse of process."
20. Furthermore, this Court in the case of "Mangal Singh v.
State of Rajasthan & Anr.": S.B. Criminal Revision Petition
No.1155/2023, decided on 24.01.2025 had an occasion to deal
with various judgments dealing with the issue in hand and held
that even if all the evidence on record including the chargesheet
and statements of witnesses are taken to be correct, if there is no
iota of evidence against the petitioner then charges should not be
framed. It was further observed that if it cannot be shown that the
deceased was left with no alternative but to commit the
unfortunate act of the suicide and the motive to abet suicide is
also not provided, then the necessary ingredients of proceeding
with trial under Section 306 IPC is not made out.
21. Based upon the consideration of the provisions as well as the
case law on the topic in question, it is clear that the words uttered
which are casual in nature and often employed in the heat of the
moment between quarreling people cannot show the existence of
requisite mens rea for the offences to make out a offence
punishable under Section 306 IPC. It is further clear that in order
[2025:RJ-JD:36933] (14 of 26) [CRLR-1508/2023]
to bring home the offence punishable under Section 306 IPC,
specific abetment, as contemplated under Section 107 IPC, on the
part of the petitioner with an intention to abet the suicide of the
person concerned, is required. Thus, intention of the accused to
aid or to instigate or to abet the deceased to commit suicide is a
must for attracting Section 306 IPC and furthermore, the person
concerned i.e. accused must have been shown to play an active
role by act of instigation or by doing certain acts to facilitate the
commission of suicide.
22. Furthermore, a reasonable certainty to impact and the
consequences of the same must be capable of being spelt out. It
is thus clear that the requisite mens rea to commit the offence
and the knowledge of the consequences of the alleged abetment
are necessary and have to be shown in existence to bring home
the offence in question. Not only this, the act of the committing
suicide while seeing no option on the part of the deceased and the
act on the part of the accused being such that he must have
intended to push the deceased into such a position that he/she
commits suicide is also a necessary ingredient to bring home the
offence in question against the accused person.
Analysis and Reasoning:-
23. If the record of the present case is considered, a perusal of
the statement of the deceased, based upon which the FIR was
lodged as well as her dying declaration will reveal that she had
leveled allegations against counsel for the petitioner for asking
frivolous and certain uncomfortable questions during the cross-
examination and harassment being meted out by the petitioner as
also leveling of wrong allegations as a reason to commit suicide.
[2025:RJ-JD:36933] (15 of 26) [CRLR-1508/2023]
She has further stated that she was under mental tension due to
the fact that her husband i.e. present petitioner had left her in
destitute for last twelve years and married somebody else. This
coupled with the statement given by Dinesh-brother of the
deceased, Mohan Ram-father of the deceased, Mohani Devi-
mother of the deceased and Jaiprakash-son of the deceased will
reveal that they all in unison had stated that the counsel for the
petitioner had asked certain uncomfortable questions on
05.09.2018 and thereafter certain allegations have been leveled
against the petitioner of harassing her without specifying any act
which forced the deceased to commit suicide or to make out any
case of abetment on the part of the petitioner.
24. Rather, on the contrary, the statement of Pawan Rakavat,
learned counsel for the respondent, reveals that no incident as
sought to be portrayed ever took place on the date in question,
and that there was no altercation between the deceased and the
petitioner whatsoever. The neighbours, Sulochana and Bharat
Sodha, had rather stated that the deceased used to stay with her
husband, Manphool and not with the present petitioner. This
coupled with the fact that, admittedly as per the statement of the
deceased herself, the marriage was solemnized between the
petitioner and deceased way back in the year 2004 and since 2006
onwards, they have been living separately, there is no evidence to
show that the accused had meted out the deceased with cruelty to
bring home the offence punishable under Section 498A IPC or to
instigate or abet the deceased to commit suicide to bring home
the offence punishable under Section 306 IPC.
[2025:RJ-JD:36933] (16 of 26) [CRLR-1508/2023]
25. The entire evidence of the prosecution even if admitted as it
is, will reveal that the same has not been able to bring out any act
of abetment on the part of the petitioner to force the deceased to
commit suicide or with a knowledge that the deceased would
commit suicide. Simple use of abusive language, even if it is
admitted to be true, then too, would not bring home the offence
punishable under Section 306 IPC. Not only this, no specific
averment or assertion has been made in the evidence of all the
witnesses, including the dying declaration or the parcha bayan of
the deceased, to show what were the words uttered or what was
the act which instigated the abetment of suicide. Thus, the
prosecution has miserably failed to bring home the guilt against
the petitioner and rather it is on record that the deceased was
experiencing significant emotional distress due to the failed
relationship and due to the fact that the petitioner was undertaken
second marriage and was not living with her, which by itself does
not constitute commission of an offence punishable under Sections
498A and 306 IPC. The existence of strained relationship between
the parties undermines the theory that the action of the accused-
petitioner was responsible for driving the deceased to commit
suicide. Learned trial Court has failed to consider this aspect of the
matter while passing the order impugned.
26. As far as the judgment relied upon by the learned counsel for
respondent in the case of "State of Madhya Pradesh v.
Deepak" (supra) is concerned, it provides that at the stage of
framing of charge, the Court is not concerned with the proof of
allegation rather it has to focus on the material and form an
opinion, whether there is strong suspicion that the accused has
[2025:RJ-JD:36933] (17 of 26) [CRLR-1508/2023]
committed an offence, which if put to trial could prove his guilt.
The framing of charge is not at a stage at which the final test of
guilt has to be applied. The Court at the stage of framing of
charge is required to sift and weigh the evidence for a limited
purpose only to satisfy itself that if the facts, emerging from the
material and the documents placed on record, are accepted at
their face value, disclose the existence of all the ingredients
constituting the alleged offence or offences. At the stage of
framing of the charge, the Court has to consider the material with
the view to find out if there is a ground for presuming that the
accused has committed an offence and not for the purpose of
arriving at the conclusion that it is not likely to lead to a
conviction.
27. The Hon'ble Supreme Court has, time and again, dealt with
the powers of the Court while framing charges and the relevant
considerations qua the same. In the case of Sajjan Kumar v.
Central Bureau of Investigation: 2010 9 SCC 368, the
Hon'ble Apex Court has held as under:-
"Exercise of jurisdiction under Sections 227 & 228 of Cr.P.C.
21. On consideration of the authorities about the scope of Section 227 and 228 of the Code, the following principles emerge:-
(i) The Judge while considering the question of framing the charges under Section 227 of the Cr.P.C. has the undoubted 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. The test to determine prima facie case would depend upon the facts of each case.
ii) Where the materials placed before the Court disclose grave suspicion against the accused which
[2025:RJ-JD:36933] (18 of 26) [CRLR-1508/2023]
has not been properly explained, the Court will be fully justified in framing a charge and proceeding with the trial.
iii) The Court cannot act merely as a Post Office or a mouthpiece of the prosecution but has to consider the broad probabilities of the case, the total effect of the evidence and the documents produced before the Court, any basic infirmities etc. However, at this stage, there cannot be a roving enquiry into the pros and cons of the matter and weigh the evidence as if he was conducting a trial.
iv) If on the basis of the material on record, the Court could form an opinion that the accused might have committed offence, it can frame the charge, though for conviction the conclusion is required to be proved beyond reasonable doubt that the accused has committed the offence.
v) At the time of framing of the charges, the probative value of the material on record cannot be gone into but before framing a charge the Court must apply its judicial mind on the material placed on record and must be satisfied that the commission of offence by the accused was possible.
vi) At the stage of Sections 227 and 228, the Court is required to evaluate the material and documents on record with a view to find out if the facts emerging therefrom taken at their face value discloses the existence of all the ingredients constituting the alleged offence. For this limited purpose, sift the evidence as it cannot be expected even at that initial stage to accept all that the prosecution states as gospel truth even if it is opposed to common sense or the broad probabilities of the case.
vii) If two views are possible and one of them gives rise to suspicion only, as distinguished from grave suspicion, the trial Judge will be empowered
[2025:RJ-JD:36933] (19 of 26) [CRLR-1508/2023]
to discharge the accused and at this stage, he is not to see whether the trial will end in conviction or acquittal.
24. At the stage of framing of charge under Section 228 of the Cr.P.C. or while considering the discharge petition filed under Section 227, it is not for the Magistrate or a Judge concerned to analyse all the materials including pros and cons, reliability or acceptability etc. It is at the trial, the Judge concerned has to appreciate their evidentiary value, credibility or otherwise of the statement, veracity of various documents and free to take a decision one way or the other."
28. In the case of M.E. Shivalingamurthy v. Central Bureau
of Investigation: 2020 2 SCC 768, the Hon'ble Apex Court,
while dealing with the considerations to be undertaken at the
stage of framing of charge, held as under:-
"LEGAL PRINCIPLES APPLICABLE IN REGARD TO AN APPLICATION SEEKING DISCHARGE
17. This is an area covered by a large body of case law. We refer to a recent judgment which has referred to the earlier decisions, viz., P. Vijayan v. State of Kerala and discern the following principles:-
17.1 If two views are possible and one of them gives rise to suspicion only as distinguished from grave suspicion, the Trial Judge would be empowered to discharge the accused.
17.2 The Trial Judge is not a mere Post Office to frame the charge at the instance of the prosecution.
17.3 The Judge has merely to sift the evidence in order to find out whether or not there is sufficient ground for proceeding. Evidence would consist of the statements recorded by the Police or the documents produced before the Court.
17.4 If the evidence, which the Prosecutor proposes to adduce to prove the guilt of the accused, even if fully accepted before it is challenged in cross-examination or rebutted by the defence evidence, if any, "cannot show that the accused committed offence, then, there
[2025:RJ-JD:36933] (20 of 26) [CRLR-1508/2023]
will be no sufficient ground for proceeding with the trial".
17.5 It is open to the accused to explain away the materials giving rise to the grave suspicion.
17.6 The court has to consider the broad probabilities, the total effect of the evidence and the documents produced before the court, any basic infirmities appearing in the case and so on. This, however, would not entitle the court to make a roving inquiry into the pros and cons.
17.7 At the time of framing of the 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.
17.8 There must exist some materials for entertaining the strong suspicion which can form the basis for drawing up a charge and refusing to discharge the accused.
18. The defence of the accused is not to be looked into at the stage when the accused seeks to be discharged under Section 227 of the Cr.P.C. (See State of J & K v. Sudershan Chakkar). The expression, "the record of the case", used in Section 227 of the Cr.P.C., is to be understood as the documents and the articles, if any, produced by the prosecution. 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)."
29. In the case of State of Rajasthan v. Ashok Kumar
Kashyap: 2021 11 SCC 191, the Hon'ble Apex Court, while
again dealing with the issue, held as under:-
"11.1 In P. Vijayan (supra), this Court had an occasion to consider Section 227 of the Cr.P.C. What is required to be considered at the time of framing of the charge and/or considering the discharge application has been considered elaborately in the said decision. It is observed and held that at the stage of Section 227, the Judge has merely to sift the
[2025:RJ-JD:36933] (21 of 26) [CRLR-1508/2023]
evidence in order to find out whether or not there is sufficient ground for proceeding against the accused. It is observed that in other words, the sufficiency of grounds would take within its fold the nature of the evidence recorded by the police or the documents produced before the Court which ex facie disclose that there are suspicious circumstances against the accused so as to frame a charge against him. It is further observed that if the Judge comes to a conclusion that there is sufficient ground to proceed, he will frame a charge under Section 228 Cr.P.C., if not, he will discharge the accused. It is further observed that while exercising its judicial mind to the facts of the case in order to determine whether a case for trial has been made out by the prosecution, it is not necessary for the court to enter into the pros and cons of the matter or into a weighing and balancing of evidence and probabilities which is really the function of the court, after the trial starts.
11.2 In the recent decision of this Court in the case of M.R. Hiremath (supra), one of us (Justice D.Y. Chandrachud) speaking for the Bench has observed and held in paragraph 25 as under: (SCC p. 526) "25. The High Court ought to have been cognizant of the fact that the trial court was dealing with an application for discharge under the provisions of Section 239 Cr.P.C. The parameters which govern the exercise of this jurisdiction have found expression in several decisions of this Court. It is a settled principle of law that at the stage of considering an application for discharge the court must proceed on the assumption that the material which has been brought on the record by the prosecution is true and evaluate the material in order to determine whether the facts emerging from the material, taken on its face value, disclose the existence of the ingredients necessary to constitute the offence. In State of [State of T.N. v. N. Suresh Rajan], (2014) 11 SCC 709, adverting to the earlier decisions on the subject, this Court held: (SCC pp. 721-22, para 29) "29. ... At this stage, probative value of the materials has to be gone into and the court is not expected to go deep into the matter and hold that the materials would not
[2025:RJ-JD:36933] (22 of 26) [CRLR-1508/2023]
warrant a conviction. In our opinion, what needs to be considered is whether there is a ground for presuming that the offence has been committed and not whether a ground for convicting the accused has been made out. To put it differently, if the court thinks that the accused might have committed the offence on the basis of the materials on record on its probative value, it can frame the charge; though for conviction, the court has to come to the conclusion that the accused has committed the offence. The law does not permit a mini trial at this stage."
13. Having considered the reasoning given by the High Court and the grounds which are weighed with the High Court while discharging the accused, we are of the opinion that the High Court has exceeded in its jurisdiction in exercise of the revisional jurisdiction and has acted beyond the scope of Section 227/239 Cr.P.C. While discharging the accused, the High Court has gone into the merits of the case and has considered whether on the basis of the material on record, the accused is likely to be convicted or not. For the aforesaid, the High Court has considered in detail the transcript of the conversation between the complainant and the accused which exercise at this stage to consider the discharge application and/or framing of the charge is not permissible at all."
30. Recently, in the case of Captain Manjit Singh Virdi v.
Hussain Mohammed Shattaf & Ors.: 2023 7 SCC 633, the
Hon'ble Apex Court, held as under:-
"11. The law on issue as to what is to be considered at the time of discharge of an accused is well settled. It is a case in which the Trial Court had not yet framed the charges. Immediately after filing of charge sheet, application for discharge was filed. The settled proposition of law is that at the stage of hearing on the charges entire evidence produced by the prosecution is to be believed. In case no offence is made out then only an accused can be discharged. Truthfulness, sufficiency and acceptability of the material produced can be done only at the stage of trial. At the stage of charge, the Court has to satisfy that a
[2025:RJ-JD:36933] (23 of 26) [CRLR-1508/2023]
prima facie case is made out against the accused persons. Interference of the Court at that stage is required only if there is strong reasons to hold that in case the trial is allowed to proceed, the same would amount to abuse of process of the Court."
31. In the case of State of Gujarat v. Dilipsinh Kishorsinh
Rao: 2023 17 SCC 688, the Hon'ble Apex Court, while again
dealing with the issue of relevant considerations at the stage of
framing of charge, held as under:-
"10. It is settled principle of law that at the stage of considering an application for discharge the court must proceed on an assumption that the material which has been brought on record by the prosecution is true and evaluate said material in order to determine whether the facts emerging from the material taken on its face value, disclose the existence of the ingredients necessary of the offence alleged."
12. The defence of the accused is not to be looked into at the stage when the accused seeks to be discharged. The expression "the record of the case" used in Section 227 Cr.P.C. is to be understood as the documents and articles, if any, produced by the prosecution. The Code does not give any right to the accused to produce any document at the stage of framing of the charge. The submission of the accused is to be confined to the material produced by the investigating agency.
13. The primary consideration at the stage of framing of charge is the test of existence of a prima-facie case, and at this stage, the probative value of materials on record need not be gone into. This Court by referring to its earlier decisions in the State of Maharashtra Vs. Som Nath Thapa (1996) 4 SCC 659 and the State of MP Vs. Mohan Lal Soni (2000) 6 SCC 338 has held the nature of evaluation to be made by the court at the stage of framing of the charge is to test the existence of prima-facie case. It is also held at the stage of framing of charge, the court has to form a presumptive opinion to the existence of factual ingredients constituting the offence alleged and it is not expected to go deep into probative value of the material on record and to
[2025:RJ-JD:36933] (24 of 26) [CRLR-1508/2023]
check whether the material on record would certainly lead to conviction at the conclusion of trial.
19. The plea or the defence when requiring to be proved during course of trial is itself sufficient for framing the charge. In the instant case, the learned Trial Judge has noticed that explanation provided by the respondent accused pertaining to purchase of shop No.7 of Suman City Complex of plot No.19, Sector-11 from the loan borrowed and paid by the respondent was outside the check period and hence the explanation provided by respondent is a mere eye wash. This is an issue which has to be thrashed out during the course of the trial and at the stage of framing the charge mini trial cannot be held. That apart the explanation offered by the respondent accused with regard to buying of Maruti Wagon-R car, Activa scooter, purchase of house etc., according to the prosecution are all the subject matter of trial or it is in the nature of defence which will have to be evaluated after trial."
32. Thus, considering the mandate of Sections 227 and 228 of
Cr.P.C. as well as the relevant judgments upon the issue in hand,
it is clear that at the stage of framing of charge, the weighing and
sifting of evidence is limited to extend of considering whether if a
prima facie case is made out against the accused-petitioner or
not. It is further clear that if based upon the material available on
record, case of grave suspicion is made out against the petitioner-
accused, then the Court has no other option but to frame charges
and to proceed with the trial. Rather, even if, Court comes to form
an opinion that the accused-petitioner might have committed the
offence, it has to proceed with the trial after framing charges.
33. At the same time, it is also clear that the Court cannot act as
a mouth piece of the prosecution or as a mere post office and it
has to apply its judicial mind to the material placed on record
before it. It is further clear that, if after considering the entire
material adduced by the prosecution, to prove the guilt of the
[2025:RJ-JD:36933] (25 of 26) [CRLR-1508/2023]
petitioner-accused, even if, the same is fully accepted at face
value, without being challenged and cross-examined or rebutted
by defence, fails to establish the necessary ingredients of the
offence or to establish that the petitioner-accused has committed
the offence, then the trial Court ought to discharge the petitioner-
accused at the stage of framing of charge. The law thus requires
the rights of both the parties to be taken care of and when the
prosecution case, even if, accepted to be true on its face value,
does not make out the necessary ingredients of the offence in
question then the trial Court cannot proceed with and the accused
cannot be forced to undergo the trial in such a situation. The same
would rather be abuse of process of law and cause grave injustice
to the accused-petitioner.
34. It is also trite that, as far as revisional power is concerned,
prior to reversing any finding, the Court is required to satisfy itself
as to the legality and correctness of the proceedings or the order
made in the case. The object of the provision is to set right a
patent defect or an error of jurisdiction or law, and the revisional
Court should not unduly interfere or meticulously examine the
witnesses on record to form an opinion whether the end result
would be conviction or not. It is in order to prevent patent
miscarriage of justice or correcting a grave error that the
revisional power should be exercised.
35. However, the law is also well settled based upon the
judgments, reference to which has been made (supra) that even if
the evidence available on record is admitted as it is, then too, if
the ingredients of the offence are not made out then, the order
framing charge cannot be sustained. In the present case, even if
[2025:RJ-JD:36933] (26 of 26) [CRLR-1508/2023]
the evidence available on record is accepted as it is, then too, it
cannot connect the petitioner with the crime in question. Thus,
permitting the prosecution to proceed with the trial in the present
case would essentially cause patent miscarriage of justice and a
grave error and would essentially be an abuse of process of Court
leading to injustice. Thus, the order impugned dated 08.08.2023
passed by the learned Trial Court framing charges against the
petitioner under Sections 498A and 306 IPC cannot be sustained
and deserves to be quashed and set aside.
36. Accordingly, the revision petition is allowed and while
quashing the impugned order dated 08.08.2023 passed by the
learned Additional Sessions Judge (Women Atrocity Cases),
Jodhpur Metropolitan in Session Case No.55/2022 (State v.
Haribhajan Ram), the petitioner is discharged from the said
offences. If the petitioner is on bail, he need not surrender the bail
bonds.
(SANDEEP SHAH),J 123-Love/-
Powered by TCPDF (www.tcpdf.org)
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!