Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 32, Cited by 0]

Allahabad High Court

Mohd. Nouman vs State Of U.P. Thru. Prin. Secy. Home Lko. on 12 February, 2025

Author: Saurabh Lavania

Bench: Saurabh Lavania





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


Neutral Citation No. - 2025:AHC-LKO:9124
 
Court No. - 12
 

 
Case :- APPLICATION U/S 482 No. - 1299 of 2025
 

 
Applicant :- Mohd. Nouman
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko.
 
Counsel for Applicant :- Salil Kumar Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Saurabh Lavania,J.
 

1. Heard Sri Rahul Srivastava, learned counsel for the applicant and Shri S.N. Tilahari, learned A.G.A. for the State and perused the material available on record.

2. By means of the present application the following relief has been sought:-

"WHEREFORE, it is most respectfully prayed that this Hon'ble Court may graciously be pleased to pass an order thereby quashing the order dated 02.12.2024 passed by Special Judge (NIA/ATS)/Additional Sessions Judge-3rd, Lucknow in S.T. No. 2451/24 State V/s Wazihuddin and others arising out of Case Crime No. 13/2023 U/s 121-A/122/120-B IPC read with Section 13/18/18-B/38 of the Unlawful Activities (Prevention) Act, 1967, P.S. ATS, Gomti Nagar, Lucknow, pending in the court of Special Judge, (ATS/NIA Court)/Additional Sessions Judge-3rd, Lucknow and/or any other appropriate order or direction which this Hon'ble court may deem just fit and proper under the circumstances of the case may also kindly be passed in order to meet the ends of justice."

3. In terms of the impugned order dated 02.12.2024, passed by Special Judge, NIA, Lucknow in S.T. No.2451 of 2024 (State Vs. Wajihuddin & others), all the witnesses of prosecution would be cross-examined after completion of their examination-in-chief. The order is extracted hereinunder:-

"दिनांक-02.12.2024 पत्रावली पेश हुई। पुकारा गया। अभियुक्तगण जरिये वी०सी० समक्ष न्यायालय उपस्थित हैं। पत्रावली आज साक्ष्य में है। अभियोजन की ओर से दो गवाहों को प्रस्तुत किया गया है तथा मुख्य परीक्षा कराई गई है। जिरह के बिन्दु पर बचाव पक्ष की ओर से सभी विद्वान अधिवक्ताओं द्वारा यह अनुरोध किया गया कि इस मामले में अभियोजन अपने सभी गवाहों की मुख्य परीक्षा अंकित करवा दे, उसके बाद सभी गवाहों से बाद में जिरह कर ली जायेगी तथा उनकी जिरह में भी इस आधार पर सुविधा होगी कि अभियोजन का पूरा केस, साक्ष्य सहित उनकी जानकारी में हो जायेगा।
विद्वान लोक अभियोजक श्री नागेन्द्र गोस्वामी (एस०पी०ओ०, ए०टी०एस०) द्वारा बचाव पक्ष की इस मांग पर कोई आपत्ति नहीं की गई है।
मैंने पत्रावली का सम्यक परिशीलन कर लिया है तथा विद्वान अधिवक्तागण को सुन लिया है।
पत्रावली के परिशीलन के उपरान्त न्यायालय का विचार है कि धारा-232 दं०प्र०सं० न्यायालय को साक्षियों के प्रस्तुत किये जाने के क्रम को नियमित करने की शक्ति देती है तथा सभी अभियोजन साक्षियों की मुख्य परीक्षा एक बार करवा लेने के बाद जिरह को तब तक के लिए रोका जा सकता है। न्यायालय का यह भी विचार है कि एक बार सभी साक्षियों की मुख्य परीक्षा अंकित हो जाने के बाद बचाव पक्ष को इनसे जिरह करने में आसानी होगी, तदनुसार निम्न आदेश पारित किया जाता है-
आदेश बचाव पक्ष के अनुरोध को स्वीकार करते हुए अभियोजन को निर्देशित किया जाता है कि उनकी ओर से प्रस्तुत किये जाने वाले सभी साक्षियों की मुख्य परीक्षा करवाई जाये तथा उसकी प्रतिलिपि बचाव पक्ष को दी जाये, जिससे बचाव पक्ष को जिरह करने में आसानी हो सके। वास्ते शेष साक्ष्य अभियोजन पत्रावली दिनाक 03.12.2024 को पेश हो।"

4. The issue involved in the instant case is fully covered by the judgment of Co-ordinate Bench of this Court dated 28.04.2023 passed in Application u/s 482 No.4201 of 2023 (Sallahuddin Vs. State of U.P. & others). The relevant portion is extracted hereinunder:-

"12. Having heard the learned counsel for the applicant, learned A.G.A. for the State and upon perusal of record, it transpires that the present applicant is standing trial for the offences under Sections 417, 120-B, 153-A, 153-B, 295-A, 298, 121-A, 123 I.P.C. and Sections 3/5/8 of U.P. Prohibition of Unlawful Conversion of Religion Act, 2021, which emanated from Case Crime No.09 of 2021. Vinod Kumar has been examined as prosecution witness-1 in the learned trial court. The learned trial court has observed in the impugned order dated 14.03.2023 that examination-in-chief of P.W.-1, Vinod Kumar has been recorded and his cross-examination is yet to be completed. Due to his absence on 14.03.2023, the cross-examination of P.W.-1, Vinod Kumar was deferred. The learned trial court also observed by means of impugned order dated 14.03.2023 that as there is a direction of this Court to get the trial expedited, therefore, the learned trial court directed that the examination in chief of all the prosecution witness would be recorded first. Their cross-examination will stand deferred and once the examination-in-chief of all the prosecution witnesses has been recorded, they would be summoned for their cross examination.
13. Being germane to the present controversy, Sections 135 and 138 of Indian Evidence Act are quoted herein below:-
"135. Order of production and examination of witnesses.--The order in which witnesses are produced and examined shall be regulated by the law and practice for the time being relating to civil and criminal procedure respectively, and, in the absence of any such law, by the discretion of the Court.
138. Order of examinations.--Witnesses shall be first examined-in chief then (if the adverse party so desires) cross-examined, then (if the party calling him so desires) reexamined.
The examination and cross-examination must relate to relevant facts but the cross examination need not be confined to the facts to which the witness testified on his examination-in-chief."

14. The ambit of provision contained in Section 231(2) Cr.P.C. came to be considered by the Hon'ble Supreme Court in a judgment rendered in Rasheed's case (supra). Paragraph Nos.15, 17, 18, 19 and 23 of Rasheed's case (supra), being relevant, are quoted herein below:-

"15. Section 231 CrPC indicates that the Judge is given the discretion to defer cross examination of a witness, until any other witness or witnesses have been examined. Section 231 is set out hereinbelow:

"231. Evidence for prosecution.--(1) On the date so fixed, the Judge shall proceed to take all such evidence as may be produced in support of the prosecution.
(2) The Judge may, in his discretion, permit the cross-examination of any witness to be deferred until any other witness or witnesses have been examined or recall any witness for further cross-examination."

(emphasis supplied) The phraseology of Section 231(2) mirrors Section 242(3) ["242. Evidence for prosecution.--(1)-(2)* * * (3) On the date so fixed, the Magistrate shall proceed to take all such evidence as may be produced in support of the prosecution:Provided that the Magistrate may permit the cross-examination of any witness to be deferred until any other witness or witnesses have been examined or recall any witness for further cross examination."] CrPC which provides for a similar discretion to a Magistrate in the trial of a warrant case under Chapter XIX CrPC."

17. The Karnataka High Court in Shamoon Ahmed Sayed v. Intelligence Officer [Shamoon Ahmed Sayed v. Intelligence Officer, 2008 SCC OnLine Kar 371 : 2009 Cri LJ 1215 : ILR 2008 KAR 4378] , delivered by Shantanagoudar, J. (as he then was), had observed that Section 231(2) as well as Section 242(3) CrPC must be interpreted in light of the legislative intent behind the enactment of Section 251-A of the Code of Criminal Procedure, 1898.

18. What follows from the discussion is that the norm in any criminal trial is for the examination-in-chief of witnesses to be carried out first, followed by cross-examination, and re-examination if required, in accordance with Section 138 of the Indian Evidence Act, 1872. Section 231(2) CrPC, however, confers a discretion on the Judge to defer the cross-examination of any witness until any other witness or witnesses have been examined, or recall any witness for further cross-examination, in appropriate cases. Judicial discretion has to be exercised in consonance with the statutory framework and context while being aware of reasonably foreseeable consequences. [ A Constitution Bench of this Court in Gurbaksh Singh Sibbia v. State of Punjab, (1980) 2 SCC 565 : 1980 SCC (Cri) 465 had elucidated upon the nature and manner of exercise of judicial discretion in para 21. The relevant extract has been reproduced hereunder : (SCC p. 584, para 21)"21. ... Every kind of judicial discretion, whatever may be the nature of the matter in regard to which it is required to be exercised, has to be used with due care and caution. In fact, an awareness of the context in which the discretion is required to be exercised and of the reasonably foreseeable consequences of its use, is the hallmark of a prudent exercise of judicial discretion."(emphasis supplied)] The party seeking deferral under Section 231(2) CrPC must give sufficient reasons to invoke the exercise of discretion by the Judge, and deferral cannot be asserted as a matter of right.

19. Several High Courts have held that the discretion under Section 231(2) CrPC should be exercised only in "exceptional circumstances" [Sisir Debnath v. State of W.B., 2017 SCC OnLine Cal 21442; Shamoon Ahmed Sayed v. Intelligence Officer, 2008 SCC OnLine Kar 371 : 2009 Cri LJ 1215 : ILR 2008 KAR 4378] , or when "a very strong case" [Amit Kumar Shaw v. State of W.B., 2010 SCC OnLine Cal 2632] has been made out. However, while it is for the parties to decide the order of production and examination of witnesses in accordance with the statutory scheme, a Judge has the latitude to exercise discretion under Section 231(2) CrPC if sufficient reasons are made out for deviating from the norm.

23. While deciding an application under Section 231(2) CrPC, a balance must be struck between the rights of the accused, and the prerogative of the prosecution to lead evidence. The following factors must be kept in consideration:

(i) possibility of undue influence on witness(es);
(ii) possibility of threats to witness(es);
(iii) possibility that non-deferral would enable subsequent witnesses giving evidence on similar facts to tailor their testimony to circumvent the defence strategy;
(iv) possibility of loss of memory of the witness(es) whose examination-in-chief has been completed;
(v) occurrence of delay in the trial, and the non-availability of witnesses, if deferral is allowed, in view of Section 309(1) CrPC [ "309. Power to postpone or adjourn proceedings.--(1) In every inquiry or trial the proceedings shall be continued from day to day until all the witnesses in attendance have been examined, unless the court finds the adjournment of the same beyond the following day to be necessary for reasons to be recorded:"See also Vinod Kumar v. State of Punjab, (2015) 3 SCC 220 : (2015) 2 SCC (Cri) 226 : (2015) 1 SCC (L&S) 712; and S.J. Chaudhary v. State (UT of Delhi), (1984) 1 SCC 722 : 1984 SCC (Cri) 163.] .

These factors are illustrative for guiding the exercise of discretion by a Judge under Section 231(2) CrPC.

(emphasis supplied)"

15. It is also useful to refer to a judgment rendered by the Hon'ble Supreme Court in Dhaniram Luhar's case (supra). Paragraphs No.7 and 8, being relevant, are extracted herein below:-
"7. Reason is the heartbeat of every conclusion, and without the same it becomes lifeless. (See Raj Kishore Jha v. State of Bihar [(2003) 11 SCC 519 : 2004 SCC (Cri) 212 : (2003) 7 Supreme 152] .)
8. Even in respect of administrative orders Lord Denning, M.R. in Breen v. Amalgamated Engg. Union [(1971) 1 All ER 1148 : (1971) 2 QB 175 : (1971) 2 WLR 742 (CA)] observed:"The giving of reasons is one of the fundamentals of good administration." In Alexander Machinery (Dudley) Ltd. v. Crabtree [1974 ICR 120 (NIRC)] it was observed:"Failure to give reasons amounts to denial of justice." "Reasons are live links between the mind of the decision-taker to the controversy in question and the decision or conclusion arrived at." Reasons substitute subjectivity by objectivity. The emphasis on recording reasons is that if the decision reveals the "inscrutable face of the sphinx", it can, by its silence, render it virtually impossible for the courts to perform their appellate function or exercise the power of judicial review in adjudging the validity of the decision. Right to reason is an indispensable part of a sound judicial system; reasons at least sufficient to indicate an application of mind to the matter before court. Another rationale is that the affected party can know why the decision has gone against him. One of the salutary requirements of natural justice is spelling out reasons for the order made; in other words, a speaking-out. The "inscrutable face of the sphinx" is ordinarily incongruous with a judicial or quasi-judicial performance."

16. Thus examined in the light of aforesaid settled legal position, it transpires that the impugned order dated 14.03.2023 is cryptic, by means of which, cross-examination of 73 prosecution witnesses has been deferred in bulk without recording existence of any such tenable ground as has come to be recognized by the Hon'ble Supreme Court in paragraph No.23 of Rasheed's case (supra).

17. So far as the objection of learned A.G.A. for the State to the effect that the recall application is still pending with the learned trial court, therefore, the instant application cannot be maintained, is concerned, it is needless to mention that power under Section 482 Cr.P.C. is an extra-ordinary power vested with the High Courts in order to prevent abuse of process of the Court or failure of justice.

18. The ratio of a judgment rendered by the Hon'ble Supreme Court in Adalat Prasad vs. Rooplal Jindal and others4 is that any criminal court does not have power to recall its own order, which is substantive in nature like order issuing summon. Therefore in the considered opinion of this Court, the law laid down by this Court in Lal Harsh Deo Narain Singh's case (supra) is distinguishable insofar as in the instant case, it cannot be said that the remedy seeking recall of impugned order dated 14.03.2023 is available to the applicant in view of restriction contained in Section 362 Cr.P.C.

19. It is needless to mention that the power vested with the learned trial court under Section 231(2) Cr.P.C. is a discretionary power, which should be exercised judiciously. Therefore, the learned trial court will always be at liberty to pass appropriate order, in accordance with law laid down by the Hon'ble Supreme Court in Rasheed's case (supra).

20. The upshot of aforesaid discussion is that the instant application under Section 482 Cr.P.C. deserves to be allowed and is, accordingly, allowed. Consequently, the impugned order dated 14.03.2023 passed by the learned Special Judge (NIA/ ATS)/ Additional Sessions Judge-V, Lucknow in S.T. No.13751 of 2021 titled as State vs. Salahuddin and others arising out of Case Crime No.09 of 2021, under Sections 417, 120-B, 153-A, 153-B, 295-A, 298, 121-A, 123 I.P.C. and Sections 3/5/8 of U.P. Prohibition of Unlawful Conversion of Religion Act, 2021, Police Station ATS, Gomti Nagar, is, hereby, set aside.

21. The learned trial court concerned is also directed to proceed with the trial of S.T. No.13751 of 2021 titled as State vs. Salahuddin and others expeditiously having regard to the provisions contained in Section 309 Cr.P.C."

5. There is no dispute with regard to the observations and principles indicated by the the Co-ordinate Bench of this Court in the judgment dated 28.04.2023, the relevant portion of which has already been quoted above.

6. Having considered the aforesaid, the present application is allowed. The order dated 02.12.2024 is set aside. The learned trial court is directed to proceed with the trial of S.T. No.2451 of 2024 (State Vs. Wajihuddin & others) to proceed with the trial as per Section 309 Cr.P.C. (now repealed)/Section 346 of B.N.S.S..

Order Date :- 12.02.2025 Jyoti/-