Citation : 2025 Latest Caselaw 424 UK
Judgement Date : 15 May, 2025
REPORTABLE
HIGH COURT OF UTTARAKHAND AT NAINITAL
Criminal Revision No.352 of 2013
Sukked and another .........Revisionists
Versus
State of Uttarakhand .........Respondent
Mr. Manoj Mohan, Advocate for the revisionists.
Mr. Vipul Painuly, learned AGA with Ms. Sweta B. Dobhal, learned Brief
Holder for the State.
Hon'ble Pankaj Purohit, J. (Oral)
By means of the present criminal revision, the revisionist No.2 Kala S/o Shyama (Revisionist No.1 died during the pendency of the revision petition on 13.06.2013) is assailing the judgment and order dated 01.11.2013 passed by learned 2nd Additional Sessions Judge, Haridwar in Criminal Appeal No.164 of 2011, Sukked and another vs. State, whereby, the learned 2nd Additional Sessions Judge, Haridwar has rejected the criminal appeal and confirmed the judgment and order dated 03.09.2011 passed by learned Judicial Magistrate, Roorkee in Criminal Case No.423 of 2011, State vs. Kala and three others, whereby the revisionist has been convicted under Section 325 read with Section 34 IPC and has been awarded a sentence of one year rigorous imprisonment along with fine of Rs.1,000/- in default stipulation one month additional imprisonment has also been awarded to the accused persons.
2. Shorn of unnecessary details, the facts in brief are that the revisionist was tried for offences under Section 323, 324, 325, 384, 504 and 506 IPC in the court of Judicial Magistrate, Roorkee, District Haridwar. The court found him
guilty for the offence under Section 325 read with Section 34 IPC and acquitted him from the remaining charges. Aggrieved by the said judgment, he preferred an appeal in the court of 2nd Additional Sessions Judge, Haridwar, who dismissed the appeal ex parte, thereby, upholding the judgment and order of the trial court.
3. Learned counsel for the revisionist confines his argument to one point and states that the appellate court has committed grave irregularity by dismissing the appeal in absence of the defence counsel. He placed reliance on the judgment of Mohd. Sukur Ali vs. State of Assam (2011) 4 SCC 729 passed by the Hon'ble Supreme Court in which the Apex Court held that in its opinion, a criminal case should not be decided against the accused in the absence of his counsel. He placed reliance on paras 5, 6, 9, 11 & 12 of the aforesaid judgment which are quoted below:-
5. We are of the opinion that even assuming that the counsel for the accused does not appear because of the counsel's negligence or deliberately, even then the Court should not decide a criminal case against the accused in the absence of his counsel since an accused in a criminal case should not suffer for the fault of his counsel and in such a situation the Court should appoint another counsel as amicus curiae to defend the accused. This is because liberty of a person is the most important feature of our Constitution. Article 21 which guarantees protection of life and personal liberty is the most important fundamental right of the fundamental rights guaranteed by the Constitution. Article 21 can be said to be the 'heart and soul' of the fundamental rights.
6. In our opinion, a criminal case should not be decided against the accused in the absence of a counsel. We are fortified in the view we are taking by a decision of the US Supreme Court in Powell Vs. Alabama, 287 US 45 (1932), in which it was observed :-
"What, then, does a hearing include? Historically and in practice, in our own country at least, it has always included the right to the aid of counsel when desired and provided by the party asserting the right. The right to be heard would be, in many cases, of little avail if it did not comprehend the right to be heard by counsel. Even the intelligent and educated layman has small and sometimes no skill in the science of law. If charged with crime, he is incapable, generally, of determining for himself whether the indictment is good or bad. He is unfamiliar with the rules of evidence. Left without the aid of counsel he may be put on trial without a proper charge, and convicted upon incompetent evidence, or evidence irrelevant to the issue or otherwise inadmissible. He lacks both the skill and knowledge adequately to prepare his defense, even though he have a perfect one. He requires the guiding hand of counsel at every step in the proceedings against him. Without it, though he be not guilty, he faces the danger of conviction because he does not know how to establish his innocence. If that be true of men of intelligence, how much more true is it of the ignorant and illiterate, or those of feeble intellect. If in any case, civil or criminal, a State or federal court were arbitrarily to refuse to hear a party by counsel, employed by and appearing for him, it reasonably may not be doubted that such a refusal would be a denial of a hearing, and, therefore, of due process in the constitutional sense".
The above decision of the US Supreme Court was cited with approval by this Court in A.S. Mohammed Rafi Vs. State of Tamil Nadu & Ors., AIR 2011 Supreme Court 308, vide para
24.
9. In Maneka Gandhi vs. Union of India, AIR 1978 SC 597, it has been held by a Constitution Bench of this Court that the procedure for depriving a person of his life or liberty should be fair, reasonable and just. We are of the opinion that it is not fair or just that a criminal case should be decided against an accused in the absence of a counsel. It is only a lawyer who is conversant with law who can properly defend an accused in a criminal case. Hence, in our opinion, if a criminal case (whether a trial or appeal/revision) is decided against an accused in the absence of a counsel, there will be violation of Article 21 of the Constitution.
11. Apart from the above, we agree with the eminent jurist Seervai who has said in his "Constitutional Law of India', Third Edition, Vol. I, Pg. 857:-
"The right to be defended by counsel does not appear to have been stressed, and was clearly not considered in any detail in Ajaib Singh's case (1953) SCR
254. But the right of a person accused of an offence, or against whom any proceedings were taken under the Cr.P.C. is a valuable right which was recognized by Section 340 Cr.P.C. Article 22 (1) on its language makes that right a constitutional right, and unless there are compelling reasons, Article 22 (1) ought not to be cut down by judicial construction........ It is submitted that Article 22(1) makes the statutory right under Section 340 Cr.P.C. a Constitutional right in respect of criminal or quasi-criminal proceedings."
12. We are fully in agreement with Mr. Seervai regarding his above observations. The Founding Fathers of our Constitution were themselves freedom fighters who had seen civil liberties of our people trampled under foreign rule, and who had themselves been incarcerated for long period under the formula `Na vakeel, na daleel, na appeal' (No lawyer, no hearing, no appeal). Many of them were lawyers by profession, and knew the importance of counsel, particularly in criminal cases. It was for this reason that they provided for assistance by counsel under Article 22 (1), and that provision must be given the widest construction to effectuate the intention of the Founding Fathers.
4. Heard. I have very carefully perused the judgment of Mohd. Sukur Ali (supra) alongwith the record of the case. From perusal of the record of Criminal Appeal, it is reflected that since 24.07.2013 for argument various dates were given. The learned appellate court finally heard the appeal in the absence of the counsel for the revisionist/appellant on 25.10.2013 and dismissed it on 01.11.2013.
5. Having heard the learned counsel for the revisionist and after going through the material available on record, this Court is of the opinion that the right to fair trial emanates from Article 21 of the Constitution of India and the procedure for depriving life and liberty should be fair, reasonable and just.
6. This Court is of the opinion that the learned
appellate court should not have heard and dismissed the appeal in the absence of counsel for the revisionist/appellant. The better course would be to appoint Amicus Curiae for the revisionist/appellant. It is not fair or just that a criminal case is decided against the accused in the absence of his counsel as it will result in violation of Article 21 of the Constitution of India. The accused cannot be made to suffer for the fault of his counsel.
7. Therefore, in view of the discussions made hereinabove, the instant criminal revision is allowed. The impugned judgment and order dated 01.11.2013 passed by the learned 2nd Additional Sessions Judge in Criminal Appeal No. 164 of 2011, Sukked and another vs. State, is hereby set aside. The matter is remanded to the learned 2nd Additional Sessions Judge, Haridwar for a fresh decision on the appeal after providing due opportunity to the learned counsel for the appellant/revisionist No.2 herein Kala S/o Shyama. Let TCR be sent back to appellate court/trial court.
8. In the absence of any defence counsel for the appellant Kala S/o Shyama, revisionist no.2 herein, the appellate court shall appoint an Amicus Curiae of good standing in criminal side and pass the judgment and order after hearing the learned counsel for revisionist no.2/appellant or Amicus Curiae so appointed as the case may be. The order dated 30.12.2013 passed by this Court granting bail to the appellant/revisionist no.2 herein, shall continue till the appeal is decided by the learned appellate court.
(Pankaj Purohit, J.) 15.05.2025 Ravi
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!