Gauhati High Court
Page No.# 1/6 vs The State Of Assam And Anr on 5 March, 2026
Author: Parthivjyoti Saikia
Bench: Parthivjyoti Saikia
Page No.# 1/6
GAHC010190052018
2026:GAU-AS:3238
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Crl.Pet./859/2018
SHIVA GOGOI
S/O. LT. SONA RAM GOGOI, R/O. KAMINI TEA ESTATE, P.O. KAMINI,
NAHOLIA, P.S. DULIAJAN, DIST. DIBRUGARH, ASSAM-786191.
VERSUS
THE STATE OF ASSAM AND ANR.
REP. BY PP, ASSAM.
2:SMT. ANUPAMA GOGOI @ KALITA
W/O. LT. BIPUL KALITA
R/O. KAHILIPARA
HOUSE NO. 7 NIZARAPATH
GUWAHATI-19
UNDER DISPUR POLICE STATION
DIST. KAMRUP (M)
ASSAM
Advocate for the Petitioner : MR A C BORBORA, MRS R BEGUM,MR M HALOI,MR. P
KATAKEY
Advocate for the Respondent : PP, ASSAM, MR. K BHATTACHARJEE (R2),MR. K C DEKA
(R2),MD A ALI (R2),MS B TALUKDAR (R2),MS. A GOGOI (R2)
Page No.# 2/6
:: BEFORE ::
HON'BLE MR. JUSTICE PARTHIVJYOTI SAIKIA
O R D E R
05.03.2026 Heard Mr. P. Katakey, the learned counsel appearing for the petitioner. Also heard Mr. K. Bhattacharjee, the learned counsel for the Respondent No.2 as well as Mr. Bhaskar Sharma, the learned Addl. Public Prosecutor, Assam.
2. This is an application under Section 482 of the CrPC challenging the order dated 17.07.2018 passed by the learned Addl. Sessions Judge No.2 (FTC), Tinsukia in Sessions Case No.286(T)/2024.
3. In the case before the trial court, the complainant wanted to engage one private lawyer to assist the Public Prosecutor. The court allowed the prayer. An Advocate Amarjeet Hatikakoti was appointed to help the Public Prosecutor.
4. In the meantime, the PW-12 i.e. the Investigating Officer was recalled and Amarjeet Hatikakoti examined him.
5. The accused objected to the said act. But the court rejected the objection of the accused.
6. In order to buttress his point, Mr. Katakey has relied upon a judgment of the Supreme Court that was delivered in Rekha Murarka v. State of W.B., reported in (2020) 2 SCC 474. Paragraph 11.1 of the said judgment is quoted as under:
"11.1. The use of the term "assist" in the proviso to Section 24(8) is crucial, and implies that the victim's counsel is only intended to have a secondary role qua the Public Prosecutor. This is supported by the fact that the original Amendment Bill to Page No.# 3/6 CrPC had used the words " coordinate with the prosecution". However, a change was later proposed and in the finally adopted version, the words " coordinate with" were substituted by "assist". This change is reflective of an intention to only assign a supportive role to the victim's counsel, which would also be in consonance with the limited role envisaged for pleaders instructed by private persons under Section 301(2). In our considered opinion, a mandate that allows the victim's counsel to make oral arguments and cross-examine witnesses goes beyond a mere assistive role, and constitutes a parallel prosecution proceeding by itself. Given the primacy accorded to the Public Prosecutor in conducting a trial, as evident from Sections 225 and 301(2), permitting such a free hand would go against the scheme envisaged under CrPC."
7. Mr. Katakey further relied upon another judgment of the Supreme Court that was delivered in Shiv Kumar v. Hukam Chand, reported in (1999) 7 SCC 467 . Paragraphs 13 and 14 of the said judgment are quoted as under:
"13. From the scheme of the Code the legislative intention is manifestly clear that prosecution in a Sessions Court cannot be conducted by anyone other than the Public Prosecutor. The legislature reminds the State that the policy must strictly conform to fairness in the trial of an accused in a Sessions Court. A Public Prosecutor is not expected to show a thirst to reach the case in the conviction of the accused somehow or the other irrespective of the true facts involved in the case. The expected attitude of the Public Prosecutor while conducting prosecution must be couched in fairness not only to the court and to the investigating agencies but to the accused as well. If an accused is entitled to any legitimate benefit during trial the Public Prosecutor should not scuttle/conceal it. On the contrary, it is the duty of the Public Prosecutor to winch it to the fore and make it available to the accused. Even if the defence counsel overlooked it, the Public Prosecutor has the added responsibility to bring it to the notice of the court if it comes to his knowledge. A private counsel, if allowed a free hand to conduct prosecution would focus on bringing the case to conviction even if it is not a fit case to be so convicted. That is the reason why Parliament applied a bridle on him and subjected his role strictly to the instructions given by the Public Prosecutor.
14. It is not merely an overall supervision which the Public Prosecutor is expected to Page No.# 4/6 perform in such cases when a privately engaged counsel is permitted to act on his behalf. The role which a private counsel in such a situation can play is, perhaps, comparable with that of a junior advocate conducting the case of his senior in a court. The private counsel is to act on behalf of the Public Prosecutor albeit the fact that he is engaged in the case by a private party. If the role of the Public Prosecutor is allowed to shrink to a mere supervisory role the trial would become a combat between the private party and the accused which would render the legislative mandate in Section 225 of the Code a dead letter."
8. In support of the impugned order, Mr. Bhattacharjee has relied upon a judgment of the Hon'ble Supreme Court that was delivered in Dhariwal Industries Ltd. v. Kishore Wadhwani, reported in (2016) 10 SCC 378 . Paragraph 13 of the said judgment is quoted as under:
"13. Having carefully perused both the decisions, we do not perceive any kind of anomaly either in the analysis or ultimate conclusion arrived at by the Court. We may note with profit that in Shiv Kumar [Shiv Kumar v. Hukam Chand, (1999) 7 SCC 467 :
1999 SCC (Cri) 1277] , the Court was dealing with the ambit and sweep of Section 301 CrPC and in that context observed that Section 302 CrPC is intended only for the Magistrate's Court. In J.K. International [J.K. International v. State (Govt. of NCT of Delhi), (2001) 3 SCC 462 : 2001 SCC (Cri) 547] from the passage we have quoted hereinbefore it is evident that the Court has expressed the view that a private person can be permitted to conduct the prosecution in the Magistrate's Court and can engage a counsel to do the needful on his behalf. The further observation therein is that when permission is sought to conduct the prosecution by a private person, it is open to the court to consider his request. The Court has proceeded to state that the court has to form an opinion that cause of justice would be best subserved and it is better to grant such permission. And, it would generally grant such permission. Thus, there is no cleavage of opinion."
9. I have considered the submissions made by the learned counsel of both sides.
10. At this stage, it would be fruitful to have brief visit to Sections 301(2) and 302 of Page No.# 5/6 the Code of Criminal Procedure. They read as under:
"301(2). If any such case any private person instructs a pleader to prosecute any person in any Court, the Public Prosecutor or Assistant Public Prosecutor in charge of the case shall conduct the prosecution, and the pleader so instructed shall act therein under the directions of the Public Prosecutor or Assistant Public Prosecutor, and may, with the permission of the Court, submit written arguments after the evidence is closed in the case."
302(1). Any Magistrate inquiring into or trying a case may permit the prosecution to be conducted by any person other than a police officer below the rank of Inspector; but no person, other than the Advocate-General or Government Advocate or a Public Prosecutor or Assistant Public Prosecutor, shall be entitled to do so without such permission;
Provided that no police officer shall be permitted to conduct the prosecution if he has taken part in the investigation into the offence with respect to which the accused is being prosecuted.
302(2). Any person conducting the prosecution may do so personally or by a pleader."
11. Appointing a private lawyer by a party in a criminal case is allowed by law. A private lawyer if allowed a free hand to conduct prosecution, would focus on bringing the case in conviction even if it is not a fit case to be so convicted. This is the reason why the Parliament has applied a bridle on him and subjected his role strictly to the instructions given by the Public Prosecutor. The use of the term "assist" in the proviso to Section 24(8) implies that the victim's counsel is only intended to have a secondary role qua the Public Prosecutor.
12. For the aforesaid reasons, allowing Advocate Amarjeet Hatikakoti to re-examine the Investigating Officer on behalf of the Public Prosecutor, is against the provisions of law. Therefore, the impugned order dated 17.07.2018 is bad in law and stands set aside.
13. The PW-12 i.e. the Investigating Officer shall be recalled for re-examination by Page No.# 6/6 the Public Prosecutor. The private Advocate shall be at liberty only to assist the Public Prosecutor.
14. The interim order passed earlier stands vacated.
15. The trial court shall proceed to dispose of the case expeditiously.
With the above direction, the criminal petition is disposed of.
JUDGE Comparing Assistant