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 57, Cited by 0]

Madhya Pradesh High Court

Manoj Bhargava vs The State Of Madhya Pradesh on 14 January, 2020

Author: Sushrut Arvind Dharmadhikari

Bench: Sushrut Arvind Dharmadhikari

                          1
                                  Cr.R. No. 346/2019

         HIGH COURT OF MADHYA PRADESH
               BENCH AT GWALIOR
 SB : HON'BLE MR. JUSTICE S.A. DHARMADHIKARI
                 Cr.R. No. 346/2019
                   Manoj Bhargava
                          Vs.
                 State of M.P. & Ors.
_____________________________________________
For Petitioner      : Shri Harshad Bahirani, Advocate.
For Respondents/    : Shri Sanjeev Mishra, Public
State.                Prosecutor.

                Cr.R. No. 1044/2019
                   Pradeep Sengar
                          Vs.
                 State of M.P. & Ors.
____________________________________________
For Petitioner      : Shri H.K. Shukla, Advocate.
For Respondent/     : Shri Sanjeev Mishra, Public
State.                Prosecutor.

               M. Cr.C. No. 9418/2018
                    Manoj Bhargava
                           Vs.
                  State of M.P. & Ors.
________________________________________
For Petitioner       : Shri Harshad Bahirani, Advocate.
For Respondents/     : Shri Sanjeev Mishra, Public
State.                 Prosecutor.
Respondent No. 4. : Shri Sunil Kumar Jain, Advocate.

               M. Cr.C. No. 11359/2018
                    Pradeep Sengar
                           Vs.
                  State of M.P. & Ors.
_____________________________________________
For Petitioner       : Shri H.K. Shukla, Advocate.
For Respondent/      : Shri Sanjeev Mishra, Public
State.                 Prosecutor.
_____________________________________________
                              2
                                        Cr.R. No. 346/2019

Whether reportable :- Yes /No
                    JUDGMENT

(Delivered on this Day of 14th January, 2020) Since, common questions of law and facts are involved in the present case as well as in Cr.R. No. 1044/2019, M.Cr.C. No. 9418/2018 & M. Cr.C. No. 11359/2018, therefore, with the consent of parties, the matters are analogously heard and decided finally by this common order. For the purpose of convenience facts mentioned in Cr.R. No. 346/2019 shall be taken into consideration.

2. The petitioners Manoj Bhargava & Pradeep Sengar have earlier filed M.Cr.C. No. 9418/2018 & M. Cr.C. No. 11359/2018 under section 482 of Cr.P.C. for quashing the proceedings which was pending in criminal original case No. 82/2018 before the court below arising out of FIR bearing crime No. 21/2018 registered at police station City Kotwali, Dist. Shivpuri for the offence punishable under section 306 of IPC. During pendency of these petitions, the court below has framed charge against the petitioners in case No. 50/2018 ST under section 306 r/w section 34 of IPC, therefore, the petitioners have filed Cr.R. No. 346/2019 & Cr.R. No. 1044/2019 under Section 397/401 of Cr.P.C. challenging the order of framing of charge dated 10/01/2019.

3. The necessary facts for disposal of the present petition in short are that the petitioners Manoj Bhargava and Pradeep Sengar have instigated the deceased 3 Cr.R. No. 346/2019 Rajesh Ojha to commit suicide by alleging that the petitioners had not covered the Porch and Dumduma and had not handed over the possession of house to the deceased despite receiving the amount of Rs. 1,00,000/- and the petitioners further additionally demanded the sum of Rs. 50,000/- from the deceased, due to which, the deceased has committed suicide. Further, on 03/01/2018 at the office of DHFL, the petitioner Manoj Bhargava with his common intention with other co-accused has abetted the deceased to commit suicide which resultantly let the deceased to commit suicide by consuming poisonous substance. Thereafter, the petitioner and co-accused were arrested. The statements of witnesses were recorded and after completing all necessary formalities, charge-sheet was filed against the petitioner and co-accused for the offence punishable under Section 306 of IPC, which is pending before the court of 4th Additional Sessions Judge, Dist. Shivpuri in S.T. No. 50/2018. The trial court vide impugned order dated 10/01/2019 has framed the charge against the petitioner and co- accused for the offence under section 306 r/w section 34 of IPC.

4. For ready reference and convenience, the charge framed by the court below against the petitioner vide impugned order dated 10/01/2019 is reproduced herein below :-

4 Cr.R. No. 346/2019
vkjksi eSa] vkj- ih- feJ] prqFkZ vij l= U;k;k/kh'k] f'koiqjh ftyk f'koiqjh vki vfHk;qDr eukst iq= jked`".k HkkxZo] vk;q +------- o"kZ] fuoklh [ksM+kifr dkWyksuh f'koiqjh ij] fuEu fyf[kr vkjksi yxkrk gwa fd %& izFke% ;g fd vkius fnukad 03-01-2018 dks fnu ds 3%30 cts ds yxHkx LFkku Vh0,p0,Q0,y0 daiuh f'koiqjh ds dk;kZy; esa varxZr vkj{kh dsUnz dksrokyh f'koiqjh esa tgjhyk inkFkZ [kkdj jkts'k vks>k us vkRegR;k dh vkSj vkius jkts'k vks>k ls mlds }kjk Ø; fd;s x;s IykWV ij cuk;s edku esa ikspZ doMZ rFkk nqenqek ds fy;s iqFkd ls ,d yk[k :i;s ysdj dk;Z u dj edku mls gS.MvkWoj ugha fd;k rFkk ipkl gtkj :i;s dh vkSj ekax dj mls izrkfM+r dj vkRegR;k djus ds fy;s nq"izsfjr fd;k vkSj bl izdkj vkius og vijk/k fd;k tks Hkk0na0la0 dh /kkjk 306 ds varxZr naMuh; vijk/k dkfjr fd;k] tks bl U;k;ky; ds laKku esa gSA ^^fodYi esa^^ ;g fd mDr fnukad] le; o LFkku ij vkius ;g vfHk;qDr ds lkFk feydj e`rd jkts'k vks>k dks vkRegR;k djus ds fy, nq"izsfjr djus dk lkekU; vk'k; fufeZr fd;k vkSj ml lkekU; vk'k; ds vxzlj.k esa e`rd jkts'k vks>k dks vkRegR;k djus ds fy;s nq"izsfjr fd;k ftlds QyLo:i fnukad 03-01-2018 dks fnu ds 03%30 cts ds yxHkx jkts'k vks>k tgjhyk inkFkZ [kkdj vkRegR;k dh vkSj bl izdkj vkius og vijk/k fd;k tks Hkk0na0la0 dh /kkjk 306 lgifBr /kkjk 34 ds varxZr naMuh; vijk/k gS] tks bl U;k;ky; ds laKku esa gSA vkSj eSa ,rn~ }kjk ;g funsZ'k nsrk gwa fd mDr vkjksiksa ij vkidk fopkj.k bl U;k;ky; }kjk fd;k tk;sA ¼vkj-ih-feJ½ prqFkZ vij l= U;k;k/kh'k] f'koiqjh ftyk f'koiqjh &%%vfHk;qDr dk vfHkokd%%& vfHk;qDr dks mDr vkjksi i<+dj lquk;s o le>k;s tkus ij mldk vfHkokd gS fd %& ¼vkj-ih-feJ½ prqFkZ vij l= U;k;k/kh'k] f'koiqjh ftyk f'koiqjh 5 Cr.R. No. 346/2019

5. Challenging the order of framing of charge, it is submitted by the counsel for the petitioner that the allegation made against the petitioner, even if accepted in its entirety, do not make out a case under section 306 of IPC. It is further submitted that to constitute an offence under section 306 of IPC basic ingredients of section 107 of IPC are to be satisfied which are missing in the present case. In support of his contentions, learned counsel for the petitioner has placed reliance on the decision of the Apex Court in the cases of Ramesh Kumar vs. State of Chattisgarh reported in (2001) 9 SCC 618 & Sanju @ Sanjay Singh Sengar vs. State of Madhya Pradesh reported in AIR 2002 SC 1998.

6. The brief facts which give rise to the present case are narrated as under :-

a) The deceased Rajesh Ojha and his wife Smt. Anguri Devi had taken joint loan of Rs. 9,02,435/-

from the DHFL company Shivpuri vide their acceptance letter dated 15 March 2017 for purchasing a plot and construction of his home on the said plot.

b) The period of loan was fixed for 16 years and for repayment of the aforesiad loan amount monthly EMI of Rs. 9,124/- was set to be paid per month. And for obtaining the said loan the co-accused Pradeep Senger acted as a Commission Agent for the deceased Rajesh Ojha.

6 Cr.R. No. 346/2019

c) On subject to the terms and conditions of loan agreement of DHFL, the deceased was requried to deposit the original sale deed pertaining to property registration with the finance company i.e. DHFL as a collateral security for securing the loan amount which was done by deceased and the loan was disbursed to him.

d) After receiving the loan amount from DHFL company then the deceased and his wife contacted the present petitioner for the construction of their house, and the cost of construction of the house was fixed at the sum of Rs. 3,50,000/- which was paid by deceased to the present petitioner vide cheque no. 642810 against which the receipt dated 02/06/2017 was given by present petitioner to the deceased. The petitioner in turn as per the requirement of the deceased and his wife had constructed the house of the deceased and was ready to give the possession of the house to them.

e) The deceased and his wife further requested the petitioner to cover the Porch and to construct Dumduma in the house, therefore the petitioner has agreed to construct the said Porch and Dumduma on the cost of Rs.1,00,000/- which was duly accepted by the deceased and his wife and against which the petitioner has given the receipt of Rs.1,00,000/- vide dated 30.10.2018 and it is 7 Cr.R. No. 346/2019 clearly mentioned on the receipt that the desired work will be completed till 20.02.2018.

f) The deceased had utterly failed to adhere the terms and conditions of the loan agreement and to repay the monthly EMI's of loan amount therefore for repayment of the loan amount the officers of DHFL company had contacted the deceased several times, but the deceased on one pretext or other had failed to repay the loan amount within the schedule time.

g) When the deceased failed to repay the loan EMI's, the DHFL company had sent some persons to the house of the deceased for recovery of loan amount when reached to the house of the deceased and asked him to pay the pending EMI's then deceased had some hot talks with the officers of DHFL and they left the house of deceased with the intimation to him to pay the loan EMI's.

h) On 03.01.2018 the deceased went to the office of the DHFL company in Shivpuri and there he stated his inablility for not paying the monthly EMI's of loan amount by alleging that the Co-accused Pradeep @ Raju sengar was demanding Rs.50,000 as his commission for obtaining the loan and also the petitioner has taken sum of Rs.1 lacs for building Porch and Dumduma but he has not given the possession of the house and by the aforesaid act of both accused, the deceased has been 8 Cr.R. No. 346/2019 tortured mentally and physically due to which he is consuming poison and committing suicide.

i) After consuming the poison in the office of DHFL, the deceased became unconscious in the office of DHFL and he was taken to hospital where the statements of deceased were recorded by news reporter wherein he has alleged that the accused persons harassed him and demanded extra amount and also did not handed over the possession of his house, later on the deceased was succumbed to death due to poison and the FIR was lodged against the present petitioner and other co-accused Pradeep Sengar in which the challan has been filed before the trial court and charge has been framed.

7. It is further submitted that none of the witnesses in their statements which were recorded immediately after the incident has alleged that the petitioner has abetted or instigated the deceased to commit suicide. Moreover, there was no delay on the part of the petitioner to hand over the possession of the house to the deceased, but on the request of wife of the deceased, the deceased had given contract to the petitioner for which an amount of Rs. 1,00,000/- has been fixed for completing the said work, therefore, it cannot be said that the petitioner had instigated the deceased to commit suicide.

8. Per contra, it is submitted by the counsel for 9 Cr.R. No. 346/2019 the State that prima facie the charge for the offence under section 306, 34 of IPC is made against the petitioner on the basis of the material available in the charge sheet, therefore, it cannot be said that the learned trial court has committed any illegality or irregularity in framing the charge against the petitioner. Moreover, the deceased in his dying declaration clearly stated the name of the petitioner involved in the offence, therefore, the trial court has rightly framed the charge against the petitioner. In view of above, it is prayed that the revision filed by the petitioner deserves to be dismissed.

9. Heard learned counsel for the rival parties and perused the material available on record.

Section 306 of I.P.C. reads 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."
"Abetment" is defined under Section 107 of I.P.C. which reads as under :-
"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.
10 Cr.R. No. 346/2019
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.
Illustration A, a public officer, is authorised by a warrant from a Court of Justice to apprehend Z. B, knowing that fact and also that C is not Z, wilfully represents to A that C is Z, and thereby intentionally causes A to apprehend C. Here B abets by instigation the apprehension of C. Explanation 2.--Whoever, either prior to or at the time of the commission of an act, does anything in order to facilitate the commission of that act, and thereby facilitates the commission thereof, is said to aid the doing of that act."

10. The Supreme Court in the case of Chitresh Kumar Chopra vs. State (Govt. of NCT of Delhi) reported in (2009) 16 SCC 605, while dealing with the term "instigation", has held as under :-

"16......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. 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 11 Cr.R. No. 346/2019 have to be inferred. A word uttered in a fit of anger or emotion without intending the consequences to actually follow, cannot be said to be instigation.
17. Thus, to constitute 'instigation', a person who instigates another has to provoke, incite, urge or encourage the doing of an act by the other by 'goading' or 'urging forward'. The dictionary meaning of the word 'goad' is 'a thing that stimulates someone into action; provoke to action or reaction' ... to keep irritating or annoying somebody until he reacts...."

11. The Supreme Court in the case of Praveen Pradhan vs. State of Uttaranchal, reported in (2012) 9 SCC 734 has held as under :-

"17. The offence of abetment by instigation depends upon the intention of the person who abets and not upon the act which is done by the person who has abetted. The abetment may be by instigation, conspiracy or intentional aid as provided under Section 107 IPC. However, the words uttered in a fit of anger or omission without any intention cannot be termed as instigation. (Vide:
State of Punjab v. Iqbal Singh ((1991) 3 SCC 1), Surender v. State of Haryana ((2006) 12 SCC 375, Kishori Lal v. State of M.P. ( (2007) 10 SCC 797) and Sonti Rama Krishna v. Sonti Shanti Sree ((2009) 1 SCC
554)
18. In fact, from the above discussion it is apparent that instigation has to be gathered from the circumstances of a particular case.

No straitjacket formula can be laid down to find out as to whether in a particular case there has been instigation which forced the person to commit suicide. In a particular case, there may not be direct evidence in 12 Cr.R. No. 346/2019 regard to instigation which may have direct nexus to suicide. Therefore, in such a case, an inference has to be drawn from the circumstances and it is to be determined whether circumstances had been such which in fact had created the situation that a person felt totally frustrated and committed suicide. More so, while dealing with an application for quashing of the proceedings, a court cannot form a firm opinion, rather a tentative view that would evoke the presumption referred to under Section 228 CrPC."

12. The Supreme Court in the case of Sanju @ Sanjay Singh Sengar vs. State of M.P. reported in (2002) 5 SCC 371 has held as under :-

"6. Section 107 IPC defines abetment to mean that a person abets the doing of a thing if he firstly, 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."

Further, in para 12 of the judgment,it is held as under:

"The word "instigate" denotes incitement or urging to do some drastic or inadvisable action or to stimulate or incite. Presence of mens rea, therefore, is the necessary concomitant of instigation."

13. The Supreme Court in the case of Gangula Mohan Reddy vs. State of A.P. reported in (2010) I SCC 750 needs mentioned here, in which Hon'ble Apex 13 Cr.R. No. 346/2019 Court has held that:-

"abetment involves a mental process of instigating a person or intentionally aiding a person in doing of a thing - Without a positive act on part of accused to instigate or aid in committing suicide, conviction cannot be sustained - In order to convict a person under section 306 IPC, there has to be a clear mens rea to commit offence - It also requires an active act or direct act which leads deceased to commit suicide seeing no option and this act must have been intended to push deceased into such a position that he commits suicide - Also, reiterated, if it appears to Court that a victim committing suicide was hypersensitive to ordinary petulance, discord and differences in domestic life quite common to society to which victim belonged and such petulance, discord and differences were not expected to induce a similarly circumstances individual in a given society to commit suicide, conscience of Court should not be satisfied for basing a finding that accused charged of abetting suicide should be found guilty- Herein, deceased was undoubtedly hypersensitive to ordinary petulance, discord circumstances of case, none of the ingredients of offence under Section 306 made out- Hence, appellant's conviction, held unsustainable".

14. In the case of State of W.B. vs. Orilal Jaiswal, reported in 1994 (1) SCC 73, the Supreme Court has held as under:-

8. "This Court has cautioned that the Court should be extremely careful in assessing the facts and circumstances of each case and the evidence adduced in the trial for the 14 Cr.R. No. 346/2019 purpose of finding whether the cruelty meted out to the victim had in fact induced her to end the life by committing suicide. If it appears to the Court that a victim committing suicide was hypersensitive to ordinary petulance, discord and differences in domestic life quite common to the society to which the victim belonged and such petulance, discord and differences were not expected to induce a similarly circumstanced individual in a given society to commit suicide, the conscience of the Court should not be satisfied for basing a finding that that accused charged of abetting the offence of suicide should be found guilty."

15. The Supreme Court in the case of M. Mohan vs. State represented by the Deputy Superintendent of Police, reported in AIR 2011 SC 1238 has held as under :-

"Abetment involves a mental process of instigating a person or intentionally aiding a person in doing of a thing. Without a positive act on the part of the accused to instigate or aid in committing suicide, conviction cannot be sustained. The intention of the Legislature is 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. The Supreme Court in the case of Kishori Lal vs. State of M.P. reported in (2007) 10 SCC 797 15 Cr.R. No. 346/2019 has held in para 6 as under:-

"6. Section 107 IPC defines abetment of a thing. The offence of abetment is a separate and distinct offence provided in IPC. A person, abets the doing of a thing when (1) he instigates any person to do that thing; or (2) engages with one or more other persons in any conspiracy for the doing of that thing;

or (3) intentionally aids, by act or illegal omission, the doing of that thing. These things are essential to complete abetment as a crime. The word "instigate" literally means to provoke, incite, urge on or bring about by persuasion to do any thing. The abetment may be by instigation, conspiracy or intentional aid, as provided in the three clauses of Section 107. Section 109 provides that if the act abetted is committed in consequence of abetment and there is no provision for the punishment of such abetment, then the offender is to be punished with the punishment provided for the original offence. "Abetted" in Section 109 means the specific offence abetted. Therefore, the offence for the abetment of which a person is charged with the abetment is normally linked with the proved offence."

17. In the case of Amalendu Pal @ Jhantu vs. State of West Bengal reported in (2010) 1 SCC 707, the Supreme Court has held 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 16 Cr.R. No. 346/2019 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 their 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.
13. 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.
14. The expression 'abetment' has been defined under Section 107 IPC which we have already extracted above. A person is said to abet the commission of suicide when a person instigates any person to do that thing as stated in clause firstly or to do anything as stated in clauses secondly or thirdly of Section 107 IPC. Section 109 IPC provides that if the act abetted is committed pursuant to and in consequence of abetment then the offender is to be punished with the punishment provided for the original offence. Learned counsel for the respondent State, however, clearly stated before us that it would be a case where clause 'thirdly' of Section 107 IPC only would be attracted. According to him, a case of abetment of 17 Cr.R. No. 346/2019 suicide is made out as provided for under Section 107 IPC.
15. In view of the aforesaid situation and position, we have examined the provision of clause thirdly which provides that a person would be held to have abetted the doing of a thing when he intentionally does or omits to do anything in order to aid the commission of that thing. The Act further gives an idea as to who would be intentionally aiding by any act of doing of that thing when in Explanation 2 it is provided as follows:
"Explanation 2.- Whoever, either prior to or at the time of the commission of an act, does anything in order to facilitate the commission of that act, and thereby facilitates the commission thereof, is said to aid the doing of that act."

16. Therefore, the issue that arises for our consideration is whether any of the aforesaid clauses namely firstly alongwith explanation 1 or more particularly thirdly with Explanation 2 to Section 107 is attracted in the facts and circumstances of the present case so as to bring the present case within the purview of Section 306 IPC."

18. The Supreme Court in the case of Amit Kapur vs. Ramesh Chander reported in (2012) 9 SCC 460 has held as under :

''35.The learned counsel appearing for the appellant has relied upon the judgment of this Court in Chitresh Kumar Chopra v. State (Govt. of NCT of Delhi) ((2009) 16 SCC 605 to contend that the offence under Section 306 read with Section 107 IPC is completely made out against the accused. It is not the stage for us to consider or evaluate or marshal the records for the purposes of determining whether the offence under 18 Cr.R. No. 346/2019 these provisions has been committed or not.

It is a tentative view that the Court forms on the basis of record and documents annexed therewith. No doubt that the word "instigate" used in Section 107 IPC has been explained by this Court in Ramesh Kumar v. State of Chhattisgarh ((2001) 9 SCC 618) to say that where the accused had, by his acts or omissions or by a continued course of conduct, created such circumstances that the deceased was left with no other option except to commit suicide, an instigation may have to be inferred. In other words, instigation has to be gathered from the circumstances of the case. All cases may not be of direct evidence in regard to instigation having a direct nexus to the suicide. There could be cases where the circumstances created by the accused are such that a person feels totally frustrated and finds it difficult to continue existence."

19. The Supreme Court in the case of S.S. Chheena Vs. Vijay Kumar Mahajan and another, reported in 2010 AIR SCW 4938, has held as under:-

"26. In State of West Bengal v. Orilal Jaiswal (1994) 1 SCC 73 : (AIR 1994 SC 1418 :
1994 AIR SCW 844), this Court has cautioned that the court should be extremely careful in assessing the facts and circumstances of each case and the evidence adduced in the trial for the purpose of finding whether the cruelty meted out to the victim had in fact induced her to end the life by committing suicide. If it appears to the court that a victim committing suicide was hypersensitive to ordinary petulance, discord and differences in domestic life quite common to the society to which the victim belonged and such 19 Cr.R. No. 346/2019 petulance, discord and differences were not expected to induce a similarly circumstanced individual in a given society to commit suicide, the conscience of the court should not be satisfied for basing a finding that the accused charged of abetting the offence of suicide should be found guilty.
27. This Court in Chitresh Kumar Chopra v. State (Govt. of NCT of Delhi) (2009) 16 SCC 605 : (AIR 2010 SC 1446) had an occasion to deal with this aspect of abetment. The Court dealt with the dictionary meaning of the words "instigation" and "goading". The Court opined that there should be intention to provoke, incite or encourage the doing of an act by the latter. Each person's suicidability pattern is different from the other. Each person has his own idea of self-

esteem and self-respect. Therefore, it is impossible to lay down any straitjacket formula in dealing with such cases. Each case has to be decided on the basis of its own facts and circumstances.

28. Abetment involves a mental process of instigating a person or intentionally aiding a person in doing of a thing. Without a positive act on the part of the accused to instigate or aid in committing suicide, conviction cannot be sustained. The intention of the legislature and the ratio of the cases decided by this Court is 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 that act must have been intended to push the deceased into such a position that he committed suicide.

29. In the instant case, the deceased was undoubtedly hypersensitive to ordinary 20 Cr.R. No. 346/2019 petulance, discord and differences which happen in our day-today life. Human sensitivity of each individual differs from the other. Different people behave differently in the same situation."

20. The Supreme Court in the case of Gurcharan Singh Vs. State of Punjab, reported in (2017) 1 SCC 433, has held as under:-

"29. That the intention of the legislature is that in order to convict a person under Section 306 IPC, there has to be a clear mens rea to commit an offence and that there ought to be an active or direct act leading the deceased to commit suicide, being left with no option, had been propounded by this Court in S.S. Chheena v. Vijay Kumar Mahajan."

21. Therefore, it is clear that a person can be said to have instigated another person, when he actively suggests or stimulates him by means of language, direct or indirect. Instigate means to goad or urge forward or to provoke, incite, urge or encourage to do an act.

22. If the allegations made against the petitioner are considered in the light of the above-mentioned law, then it is clear that the allegations against the petitioner are that he was harassing the deceased for the last several days and not handed over the possession of the house in time and even after making payment of Rs. 1,00,000/- towards cost of additional construction of porch and dumduma, the petitioner alongwith co- accused demanded Rs. 50,000/- more.

23. The Supreme Court in the case of Ajay 21 Cr.R. No. 346/2019 Kumar Parmar vs. State of Rajasthan reported in AIR 2013 SC 633 has held as under:-

"14. The Magistrate, in exercise of its power under Section 190 Cr.P.C., can refuse to take cognizance if the material on record warrants so. The Magistrate must, in such a case, be satisfied that the complaint, case diary, statements of the witnesses recorded under Sections 161 and 164 Cr.P.C., if any, do not make out any offence. At this stage, the Magistrate performs a judicial function. However, he cannot appreciate the evidence on record and reach a conclusion as to which evidence is acceptable, or can be relied upon. Thus, at this stage appreciation of evidence is impermissible. The Magistrate is not competent to weigh the evidence and the balance of probability in the case."

24. The Supreme Court in the case of Soma Chakravarty vs. State (Th. CBI) reported in 2007 AIR SCW 3683 has held as under:-

"20. It may be mentioned that the settled legal position, as mentioned in the above decisions, is that if on the basis of 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. 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 at that stage. Before framing a charge the court must apply its judicial mind on the material placed on record and must be satisfied that the 22 Cr.R. No. 346/2019 commitment of offence by the accused was possible. Whether, in fact, the accused committed the offence, can only be decided in the trial."

25. The Supreme Court in the case of P. Vijayan vs. State of Kerala and Anr. reported in 2010 CRI. L.J. 1427 has held as under:-

"10. 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 to discharge the accused and at this stage he is not to see whether the trial will end in conviction or acquittal. Further, the words "not sufficient ground for proceeding against the accused"

clearly show that the Judge is not a mere Post Office to frame the charge at the behest of the prosecution, but has to exercise his judicial mind to the facts of the case in order to determine whether a case for trial has been made out by the prosecution. In assessing this fact, 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. At the stage of Section 227, the Judge has merely to sift the evidence in order to find out whether or not there is sufficient ground for proceeding against the accused. In other words, the sufficiency of ground 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."

26. The Supreme Court in the case of State of 23 Cr.R. No. 346/2019 Bihar vs. Ramesh Singh reported in AIR 1977 SC 2018 has held as under:-

"... ...Strong suspicion against the accused, if the matter remains in the region of suspicion, cannot take the place of proof of his guilt at the conclusion of the trial. But at the initial stage if there is a strong suspicion which leads the Court to think that there is ground for presuming that the accused has committed an offence then it is not open to the Court to say that there is no sufficient ground for proceeding against the accused. The presumption of the guilt of the accused which is to be drawn at the initial stage is not in the sense of the law governing the trial of criminal cases in France where the accused is presumed to be guilty unless the contrary is proved. But it is only for the purpose of deciding prima facie whether the Court should proceed with the trial or not. 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 the offence, then there will be no sufficient ground for proceeding with the trial. .... "

This Court has thus held that whereas strong suspicion may not take the place of the proof at the trial stage, yet it may be sufficient for the satisfaction of the Trial Judge in order to frame a charge against the accused."

27. The Supreme Court in the case of Union of India vs. Prafulla Kumar Samal reported in AIR 1979 SC 366 has held as under:-

"(1) That the Judge while considering the 24 Cr.R. No. 346/2019 question of framing the charges under Section 227 of the Code 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.
(2) Where the materials placed before the Court disclose grave suspicion against the accused which has not been properly explained the Court will be fully justified in framing a charge and proceeding with the trial.
(3) The test to determine a prima facie case would naturally depend upon the facts of each case and it is difficult to lay down a rule of universal application. By and large however if two views are equally possible and the Judge is satisfied that the evidence produced before him while giving rise to some suspicion but not grave suspicion against the accused, he will be fully within his right to discharge the accused. (4) That in exercising his jurisdiction under Section 227 of the Code the Judge which under the present Code is a senior and experienced 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 appearing in the case and so on. This however does not mean that the Judge should make a roving enquiry into the pros and cons of the matter and weigh the evidence as if he was conducting a trial."

28. The Supreme Court in the case of Niranjan Singh vs. K.S. Punjabi vs. Jitendra Bhimraj Bijjaya reported in AIR 1990 SC 1869 has held as under:-

25 Cr.R. No. 346/2019
"Can he marshal the evidence found on the record of the case and in the documents placed before him as he would do on the conclusion of the evidence adduced by the prosecution after the charge is framed? It is obvious that since he is at the stage of deciding whether or not there exists sufficient grounds for framing the charge, his enquiry must necessarily be limited to deciding if the facts emerging from the record and documents constitute the offence with which the accused is charged. At that stage he may sift the evidence for that limited purpose but he is not required to marshal the evidence with a view to separating the grain from the chaff. All that he is called upon to consider is whether there is sufficient ground to frame the charge and for this limited purpose he must weigh the material on record as well as the documents relied on by the prosecution. In the State of Bihar v. Ramesh Singh (AIR 1977 SC 2018) this Court observed that at the initial stage of the framing of a charge if there is a strong suspicion-evidence which leads the court to think that there is ground for presuming that the accused has committed an offence then it is not open to the court to say that there is no sufficient ground for proceeding against the accused. If the evidence which the prosecutor proposes to adduce to prove the guilt of the accused, even if fully accepted before it is challenged by crossexamination or rebutted by the defence evidence, if any, cannot show that the accused committed the offence, then there will be no sufficient ground for proceeding with the trial. In Union of India v. Prafulla Kumar Samal (AIR 1979 SC 366) this Court after considering the scope of Section 227 observed that the 26 Cr.R. No. 346/2019 words 'no sufficient ground for proceeding against the accused' clearly show that the Judge is not merely a post office to frame charge at the behest of the prosecution but he has to exercise his judicial mind to the facts of the case in order to determine that a case for trial has been made out by the prosecution. In assessing this fact it is not necessary for the court to enter into the pros and cons of the matter or into weighing and balancing of evidence and probabilities but he may evaluate the material to find out if the facts emerging therefrom taken at their face value establish the ingredients constituting the said offence."

29. The Supreme Court in the case of Amit Kapoor vs. Ramesh Chander & Anr. reported in (2012) 9 SCC 460 has held as under:-

"17. Framing of a charge is an exercise of jurisdiction by the trial court in terms of Section 228 of the Code, unless the accused is discharged under Section 227 of the Code. Under both these provisions, the court is required to consider the "record of the case" and documents submitted therewith and, after hearing the parties, may either discharge the accused or where it appears to the court and in its opinion there is ground for presuming that the accused has committed an offence, it shall frame the charge. Once the facts and ingredients of the section exists, then the court would be right in presuming that there is ground to proceed against the accused and frame the charge accordingly. This presumption is not a presumption of law as such. The satisfaction of the court in relation to the existence of constituents of an offence and the facts leading to that offence is a sine 27 Cr.R. No. 346/2019 qua non for exercise of such jurisdiction. It may even be weaker than a prima facie case. There is a fine distinction between the language of Sections 227 and 228 of the Code. Section 227 is the expression of a definite opinion and judgment of the Court while Section 228 is tentative. Thus, to say that at the stage of framing of charge, the Court should form an opinion that the accused is certainly guilty of committing an offence, is an approach which is impermissible in terms of Section 228 of the Code.
18. x x x x x x x
19. At the initial stage of framing of a charge, the court is concerned not with proof but with a strong suspicion that the accused has committed an offence, which, if put to trial, could prove him guilty. All that the court has to see is that the material on record and the facts would be compatible with the innocence of the accused or not. The final test of guilt is not to be applied at that stage. We may refer to the well-settled law laid down by this Court in State of Bihar v. Ramesh Singh (1977) 4 SCC 39: (SCC pp. 41-42, para 4) "4. Under Section 226 of the Code while opening the case for the prosecution the Prosecutor has got to describe the charge against the accused and state by what evidence he proposes to prove the guilt of the accused. Thereafter comes at the initial stage the duty of the court to consider the record of the case and the documents submitted therewith and to hear the submissions of the accused and the prosecution in that behalf. The Judge has to pass thereafter an order either under Section 227 or Section 228 of the Code. If 'the Judge considers that there is no 28 Cr.R. No. 346/2019 sufficient ground for proceeding against the accused, he shall discharge the accused and record his reasons for so doing', as enjoined by Section 227. If, on the other hand, 'the Judge is of opinion that there is ground for presuming that the accused has committed an offence which-- ... (b) is exclusively triable by the court, he shall frame in writing a charge against the accused', as provided in Section 228. Reading the two provisions together in juxtaposition, as they have got to be, it would be clear that at the beginning and the initial stage of the trial the truth, veracity and effect of the evidence which the Prosecutor proposes to adduce are not to be meticulously judged. Nor is any weight to be attached to the probable defence of the accused. It is not obligatory for the Judge at that stage of the trial to consider in any detail and weigh in a sensitive balance whether the facts, if proved, would be incompatible with the innocence of the accused or not. The standard of test and judgment which is to be finally applied before recording a finding regarding the guilt or otherwise of the accused is not exactly to be applied at the stage of deciding the matter under Section 227 or Section 228 of the Code. At that stage the court is not to see whether there is sufficient ground for conviction of the accused or whether the trial is sure to end in his conviction. Strong suspicion against the accused, if the matter remains in the region of suspicion, cannot take the place of proof of his guilt at the conclusion of the trial. But at the initial stage if there is a strong suspicion which leads the court to think that there is ground for presuming that the accused has committed an offence then it is not open to the court to say that there is no 29 Cr.R. No. 346/2019 sufficient ground for proceeding against the accused. The presumption of the guilt of the accused which is to be drawn at the initial stage is not in the sense of the law governing the trial of criminal cases in France where the accused is presumed to be guilty unless the contrary is proved. But it is only for the purpose of deciding prima facie whether the court should proceed with the trial or not. 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 the offence, then there will be no sufficient ground for proceeding with the trial. An exhaustive list of the circumstances to indicate as to what will lead to one conclusion or the other is neither possible nor advisable. We may just illustrate the difference of the law by one more example. If the scales of pan as to the guilt or innocence of the accused are something like even at the conclusion of the trial, then, on the theory of benefit of doubt the case is to end in his acquittal. But if, on the other hand, it is so at the initial stage of making an order under Section 227 or Section 228, then in such a situation ordinarily and generally the order which will have to be made will be one under Section 228 and not under Section 227."

20 to 26 x x x x x x x

27. Having discussed the scope of jurisdiction under these two provisions i.e. Section 397 and Section 482 of the Code and the fine line of jurisdictional distinction, now it will be appropriate for us to enlist the principles with reference to which the courts should exercise such jurisdiction. However, 30 Cr.R. No. 346/2019 it is not only difficult but is inherently impossible to state with precision such principles. At best and upon objective analysis of various judgments of this Court, we are able to cull out some of the principles to be considered for proper exercise of jurisdiction, particularly, with regard to quashing of charge either in exercise of jurisdiction under Section 397 or Section 482 of the Code or together, as the case may be:

27.1. Though there are no limits of the powers of the Court under Section 482 of the Code but the more the power, the more due care and caution is to be exercised in invoking these powers. The power of quashing criminal proceedings, particularly, the charge framed in terms of Section 228 of the Code should be exercised very sparingly and with circumspection and that too in the rarest of rare cases.
27.2. The Court should apply the test as to whether the uncontroverted allegations as made from the record of the case and the documents submitted therewith prima facie establish the offence or not. If the allegations are so patently absurd and inherently improbable that no prudent person can ever reach such a conclusion and where the basic ingredients of a criminal offence are not satisfied then the Court may interfere.
27.3. The High Court should not unduly interfere. No meticulous examination of the evidence is needed for considering whether the case would end in conviction or not at the stage of framing of charge or quashing of charge.
27.4. Where the exercise of such power is absolutely essential to prevent patent miscarriage of justice and for correcting 31 Cr.R. No. 346/2019 some grave error that might be committed by the subordinate courts even in such cases, the High Court should be loath to interfere, at the threshold, to throttle the prosecution in exercise of its inherent powers.
27.5. Where there is an express legal bar enacted in any of the provisions of the Code or any specific law in force to the very initiation or institution and continuance of such criminal proceedings, such a bar is intended to provide specific protection to an accused.
27.6. The Court has a duty to balance the freedom of a person and the right of the complainant or prosecution to investigate and prosecute the offender.
27.7. The process of the court cannot be permitted to be used for an oblique or ultimate/ulterior purpose.
27.8. Where the allegations made and as they appeared from the record and documents annexed therewith to predominantly give rise and constitute a "civil wrong" with no "element of criminality"
and does not satisfy the basic ingredients of a criminal offence, the court may be justified in quashing the charge. Even in such cases, the court would not embark upon the critical analysis of the evidence.
27.9. Another very significant caution that the courts have to observe is that it cannot examine the facts, evidence and materials on record to determine whether there is sufficient material on the basis of which the case would end in a conviction; the court is concerned primarily with the allegations taken as a whole whether they will constitute an offence and, if so, is it an abuse of the process of court leading to injustice.
32 Cr.R. No. 346/2019
27.10. It is neither necessary nor is the court called upon to hold a full-fledged enquiry or to appreciate evidence collected by the investigating agencies to find out whether it is a case of acquittal or conviction.
27.11. Where allegations give rise to a civil claim and also amount to an offence, merely because a civil claim is maintainable, does not mean that a criminal complaint cannot be maintained.
27.12. In exercise of its jurisdiction under Section 228 and/or under Section 482, the Court cannot take into consideration external materials given by an accused for reaching the conclusion that no offence was disclosed or that there was possibility of his acquittal. The Court has to consider the record and documents annexed therewith by the prosecution.
27.13. Quashing of a charge is an exception to the rule of continuous prosecution. Where the offence is even broadly satisfied, the Court should be more inclined to permit continuation of prosecution rather than its quashing at that initial stage. The Court is not expected to marshal the records with a view to decide admissibility and reliability of the documents or records but is an opinion formed prima facie.
27.14. Where the charge-sheet, report under Section 173(2) of the Code, suffers from fundamental legal defects, the Court may be well within its jurisdiction to frame a charge.
27.15. Coupled with any or all of the above, where the Court finds that it would amount to abuse of process of the Code or that the interest of justice favours, otherwise it may quash the charge. The power is to be exercised ex debito justitiae i.e. to do real 33 Cr.R. No. 346/2019 and substantial justice for administration of which alone, the courts exist.
(Ref. State of W.B. v. Swapan Kumar Guha [(1982) 1 SCC 561 : 1982 SCC (Cri) 283 : AIR 1982 SC 949]; Madhavrao Jiwajirao Scindia v. Sambhajirao Chandrojirao Angre [(1988) 1 SCC 692 : 1988 SCC (Cri) 234]; Janata Dal v. H.S. Chowdhary [(1992) 4 SCC 305 : 1993 SCC (Cri) 36 : AIR 1993 SC 892]; Rupan Deol Bajaj v. Kanwar Pal Singh Gill [(1995) 6 SCC 194 : 1995 SCC (Cri) 1059]; G. Sagar Suri v. State of U.P. [(2000) 2 SCC 636 : 2000 SCC (Cri) 513]; Ajay Mitra v. State of M.P. [(2003) 3 SCC 11 : 2003 SCC (Cri) 703]; Pepsi Foods Ltd. v. Special Judicial Magistrate [(1998) 5 SCC 749 : 1998 SCC (Cri) 1400 : AIR 1998 SC 128]; State of U.P. v. O.P. Sharma [(1996) 7 SCC 705 : 1996 SCC (Cri) 497]; Ganesh Narayan Hegde v. S. Bangarappa [(1995) 4 SCC 41 : 1995 SCC (Cri) 634]; Zandu Pharmaceutical Works Ltd. v. Mohd. Sharaful Haque [(2005) 1 SCC 122 : 2005 SCC (Cri) 283]; Medchl Chemicals & Pharma (P) Ltd. v. Biological E. Ltd. [(2000) 3 SCC 269 : 2000 SCC (Cri) 615 : AIR 2000 SC 1869]; Shakson Belthissor of Kerala [(2009) 14 SCC 466 : (2010) 1 SCC (Cri) 1412];

V.V.S. Rama Sharma v. State of U.P. [(2009) 7 SCC 234 : (2009) 3 SCC (Cri) 356]; Chunduru Siva Ram Krishna v. Peddi Ravindra Babu [(2009) 11 SCC 203 : (2009) 3 SCC (Cri) 1297]; Sheonandan Paswan v. State of Bihar [(1987) 1 SCC 288 : 1987 SCC (Cri) 82]; State of Bihar v. P.P. Sharma [1992 Supp (1) SCC 222 : 1992 SCC (Cri) 192 : AIR 1991 SC 1260]; Lalmuni Devi v. State of Bihar [(2001) 2 SCC 17 : 2001 SCC (Cri) 275]; M. 8 MCRC.6606/2015 Krishnan v. Vijay Singh [(2001) 8 SCC 645 : 2002 SCC (Cri) 19]; Savita v. State of Rajasthan 34 Cr.R. No. 346/2019 [(2005) 12 SCC 338 : (2006) 1 SCC (Cri) 571] and S.M. Datta v. State of Gujarat [(2001) 7 SCC 659 : 2001 SCC (Cri) 1361 :

2001 SCC (L&S) 1201]).
27.16. These are the principles which individually and preferably cumulatively (one or more) be taken into consideration as precepts to exercise of extraordinary and wide plenitude and jurisdiction under Section 482 of the Code by the High Court.

Where the factual foundation for an offence has been laid down, the courts should be reluctant and should not hasten to quash the proceedings even on the premise that one or two ingredients have not been stated or do not appear to be satisfied if there is substantial compliance with the requirements of the offence.

28. x x x x x x x

29. In the light of the above principles, now if we examine the findings recorded by the High Court, then it is evident that what weighed with the High Court was that firstly it was an abuse of the process of court and, secondly, it was a case of civil nature and that the facts, as stated, would not constitute an offence under Section 306 read with Section 107 IPC. Interestingly and as is evident from the findings recorded by the High Court reproduced supra that "this aspect of the matter will get unravelled only after a full-fledged trial", once the High Court itself was of the opinion that clear facts and correctness of the allegations made can be examined only upon full trial, where was the need for the Court to quash the charge under Section 306 at that stage. Framing of charge is a kind of tentative view that the trial court forms in terms of Section 228 which is subject to final culmination of the proceedings.

35 Cr.R. No. 346/2019

30. We have already noticed that the legislature in its wisdom has used the expression "there is ground for presuming that the accused has committed an offence". This has an inbuilt element of presumption once the ingredients of an offence with reference to the allegations made are satisfied, the Court would not doubt the case of the prosecution unduly and extend its jurisdiction to quash the charge in haste. A Bench of this Court in State of Maharashtra v. Som Nath Thapa (1996) 4 SCC 659 referred to the meaning of the word "presume" while relying upon Black's Law Dictionary. It was defined to mean "to believe or accept upon probable evidence";

"to take as proved until evidence to the contrary is forthcoming". In other words, the truth of the matter has to come out when the prosecution evidence is led, the witnesses are cross-examined by the defence, the incriminating material and evidence is put to the accused in terms of Section 313 of the Code and then the accused is provided an opportunity to lead defence, if any. It is only upon completion of such steps that the trial concludes with the court forming its final opinion and delivering its judgment. Merely because there was a civil transaction between the parties would not by itself alter the status of the allegations constituting the criminal offence."

30. It is well established principle of law that at the time of framing of charge, meticulous appreciation of evidence is not required and even a strong suspicion is sufficient to frame the charges.

31. Under these circumstances, this Court is of 36 Cr.R. No. 346/2019 the considered opinion that there is sufficient material on record to prima facie show commission of offence by the petitioner. No illegality could be pointed out by the counsel for the petitioner in the order framing charge.

32. Accordingly, this case fails and is hereby dismissed.

33. Needless to state that the trial court shall decide the trial strictly in accordance with law and the evidence which would come on record without being influenced by the observation made by this Court in this case.

(S.A. Dharmadhikari) JUDGE (14/01/2020) Durgekar* SANJAY N DURGEKAR 2020.01.14 17:18:03 +05'30'