Gauhati High Court
Page No.# 1/9 vs The State Of Assam on 4 August, 2025
Author: Manish Choudhury
Bench: Manish Choudhury
Page No.# 1/9
GAHC010167622025
2025:GAU-AS:10189
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Crl.Pet./930/2025
SHRI BALARAM MANDAL
S/O DHIREN MANDAL
RESIDENT OF VILLAGE BERADIA, PS MAYANG, PO KARATIPAM, DIST
MORIGAON, ASSAM, PIN 782105
VERSUS
THE STATE OF ASSAM
REPRESENTED BY THE PUBLIC PROSECUTOR, ASSAM
Advocate for the Petitioner : MR A L MANDAL, MD. S ALOM
Advocate for the Respondent : PP, ASSAM,
BEFORE
HONOURABLE MR. JUSTICE MANISH CHOUDHURY
JUDGMENT
Date : 04-08-2025
1. Heard Mr. A.L. Mandal, learned counsel for the petitioner and Mr. M.P. Goswami, learned Additional Public Prosecutor for the respondent State of Assam.
Page No.# 2/9
2. Before any deliberation on the impugned orders, it is apposite to state the background facts, in brief, at first. One Smti. Mamata Mandal was the informant in the First Information Report [FIR] lodged before the Officer In-Charge, Mayang Police Station on 05.12.2021 in connection with Mayang Police Station Case no. 270/2021 registered under Sections 498A/494/34, Indian Penal Code [IPC]. In the FIR, the petitioner herein was named as accused no. 1 and one Smti. Sarmila Mandal was named as accused no. 2. It was inter alia alleged that in an incident occurred on 31.10.2021, both the accused persons assaulted the informant and drove her and her son, aged about 6 years, out of her matrimonial house.
3. After investigation, the Investigating Officer [I.O.] of the case submitted a charge-sheet vide Charge-Sheet no. 167/2021 on 26.12.2021. In the Charge- Sheet, the petitioner was the only charge-sheeted accused and the I.O. stated that there were sufficient materials against the petitioner to stand in the trial for commission of the offences under Section 498A and Section 494 of the IPC. The other accused person, Smti. Sarmila Mandal, named in the FIR, was not charge- sheeted. The case was registered as Police Report Case [PRC] No. 233/2022.
4. When the case records of PRC No. 233/2022 was put up before the Court of learned Sub-Divisional Judicial Magistrate [S], Morigaon ['the Trial Court', for short] on 19.08.2023, the accused-petitioner was found absent. The Trial Court recorded that the summons issued to the accused-petitioner had returned after due service. On that day, that is, on 19.08.2023, a petition being Petition no. 2905/2023 was filed by the father of the accused-petitioner, namely, Shri Dhiren Mandal stating that he had no communication with the accused-petitioner/his Page No.# 3/9 son for last about one year and eight months. The Trial Court having considered the same, proceeded to issue non-bailable warrant of arrest [NBWA] against the accused-petitioner.
5. On subsequent dates, 13.10.2023, 12.12.2023, 29.01.2024, 05.03.2024, 09.04.2024, 21.05.2024, 29.06.2024, 01.08.2024 and 20.09.2024, the Trial Court recording absences of the accused-petitioner before it without steps, ordered for issuance of fresh non-bailable warrants of arrest [NBWAs] against the accused-petitioner.
6. When the case was posted on 06.11.2024, the Trial Court had passed the following order :-
Accused Sri Baluram Mandal is absent without any steps.
I have gone through the record. It reveals from the case record, that several steps were taken against the accused person. The report of NBWA issued against the accused person returned with report, that the accused person is not found in the given address and as per his family member, he left home about one and half year ago.
Thus, considering the materials on record as well as the report submitted, accused Baluram Mandal declared as proclaimed offender and the case is kept filed against the accused person until his production on standing warrant of arrest.
Hence, issue standing warrant against the accused person Baluram Mandal. Mark a copy to the concerned O/C.
7. Mr. Mandal, learned counsel appearing for the accused-petitioner has submitted that the accused-petitioner is a daily labourer and in order to earn livelihood, he had gone outside Assam during the relevant period. He has further submitted that the father of the accused-petitioner vide Petition no.
Page No.# 4/9 2905/2023 had brought the fact that the accused-petitioner was not residing with them to the notice of the Trial Court on 19.08.2023. He has further contended that in the above backdrop, issuance of non-bailable warrants of arrest [NBWAs] by the Orders, under reference, was not proper on the part of the Trial Court. He has further submitted that the accused-petitioner is accused for committing the offences under Section 494, IPC and Section 498A, IPC and for such offences, the accused-petitioner could not have been declared as a proclaimed offender.
8. Mr. Goswami, learned Additional Public Prosecutor for the respondent, State of Assam has submitted that there is no infirmity in the Order date 19.08.2023 as the summons issued to the accused-petitioner had returned after due service. He has submitted that there is no infirmity in the subsequent orders.
9. Section 64 of the Code of Criminal Procedure, 1973 [CrPC]/Section 66 of the Bharatiya Nagarik Suraksha Sanhita, 2023 [BNSS] has provided for service of summons when a person summoned cannot be found. It has been provided that where the person summoned cannot, by the exercise of due diligence, be found, the summons may be served by leaving one of the duplicates for him with some adult male member/adult member of his family residing with him, and the person with whom the summons is so left shall, if so required by the serving officer, sign a receipt therefor on the back of the other duplicate. From the aforesaid provision, it emerges that in the event the person summoned cannot be found despite exercise of due diligence, the summons may be served by leaving one of the duplicates for him with some adult male member/adult Page No.# 5/9 member of his family residing with him.
10. In the case in hand, the first condition of serving the summons upon one adult male member/adult member of the petitioner's family is found to be fulfilled as it was the father of the accused-petitioner to whom the summons meant for the accused-petitioner was served. The father of the petitioner upon whom the summons was served, had thereafter, approached the Trial Court by Petition no. 2905/2023 stating that he had no communication with his son, that is, the accused-petitioner for a period of last one year and eight months, meaning thereby, the accused-petitioner was not residing with his father at the address where the summons was served.
11. In view of such fact brought to the notice of the Court, it cannot be said that there is fulfillment of the second requirement stipulated in Section 64, CrPC/Section 66, BNSS that the adult male member/adult member of the petitioner's family to whom the summons had been delivered, was one who had been residing with the accused-petitioner at the time when the summons were found to be served. There appears to be no endeavour on the part of the Trial Court to ascertain the correctness of the fact asserted in Petition no. 2905/2023 whether the accused-petitioner at the relevant point of time was residing with his father or not. The Trial Court did not record any finding contrary to the statement made by the father of the accused-petitioner in Petition no. 2905/2023.
12. Section 82, CrPC/Section 84, BNSS has provided for proclamation for person absconding. Sub-section [4] of Section 84, BNSS has provided as Page No.# 6/9 under :-
Section 84[4] - Where a proclamation published under sub-section [1] is in respect of a person accused of an offence which is made punishable with imprisonment of ten years or more, or imprisonment for life or with death under the Bharatiya Nyaya Sanhita, 2023 or under any other law for the time being in force, and such person fails to appear at the specified place and time required by the proclamation, the Court may, after making such inquiry as it thinks fit, pronounce him a proclaimed offender and make a declaration to that effect.
13. The petitioner is likely to face charges under Section 494, IPC and Section 498A, IPC in the proceedings of PRC No. 233/2022. If a person is found guilty of the offence under Section 494, IPC, the convict can be punished with imprisonment of either description for a term which may extend to seven years, and shall also be liable to fine. A person held guilty of the offence under Section 498A, IPC, can be punished with imprisonment for a term which may extend to three years and shall also be liable to fine.
14. In the context of the provisions contained in Section 82, CrPC/Section 84, BNSS, the accused-petitioner is likely to face the charges under Section 494, IPC and Section 498A, IPC could not have been declared as a proclaimed offender.
15. In Raghuvansh Dewanchand Bhasin vs. State of Maharashtra and another, the Hon'ble Supreme Court of India has observed as under :-
9. It needs little emphasis that since the execution of a non-bailable warrant directly involves curtailment of liberty of a person, warrant of arrest cannot be issued mechanically, but only after recording satisfaction that in the facts and circumstances of the case, it is warranted. The Courts have to be extra-cautious and careful while directing issue of non-bailable warrant, else a wrongful detention Page No.# 7/9 would amount to denial of constitutional mandate envisaged in Article 21 of the Constitution of India. At the same time, there is no gainsaying that the welfare of an individual must yield to that of the community. Therefore, in order to maintain rule of law and to keep the society in functional harmony, it is necessary to strike a balance between an individual's rights, liberties and privileges on the one hand, and the State on the other. Indeed, it is a complex exercise. As Justice Cardozo puts it 'on the one side is the social need that crime shall be repressed. On the other, the social need that law shall not be flouted by the insolence of office. There are dangers in any choice.' Be that as it may, it is for the court, which is clothed with the discretion to determine whether the presence of an accused can be secured by a bailable or non-bailable warrant, to strike the balance between the need of law enforcement on the one hand and the protection of the citizen from highhandedness at the hands of the law enforcement agencies on the other. The power and jurisdiction of the court to issue appropriate warrant against an accused on his failure to attend the court on the date of hearing of the matter cannot be disputed.
Nevertheless, such power has to be exercised judiciously and not arbitrarily, having regard, inter-alia, to the nature and seriousness of the offence involved; the past conduct of the accused; his age and the possibility of his absconding.
10. In Inder Mohan Goswami & Another Vs. State of Uttaranchal & Others, a Bench of three learned Judges of this Court cautioned that before issuing non-bailable warrants, the Courts should strike a balance between societal interests and personal liberty and exercise its discretion cautiously. Enumerating some of the circumstances which the Court should bear in mind while issuing non-bailable warrant, it was observed:
"53. Non-bailable warrant should be issued to bring a person to court when summons or bailable warrants would be unlikely to have the desired result. This could be when:
· it is reasonable to believe that the person will not voluntarily appear in court; or · the police authorities are unable to find the person to serve him with a summon; or · it is considered that the person could harm someone if not placed into Page No.# 8/9 custody immediately.
54. As far as possible, if the court is of the opinion that a summon will suffice in getting the appearance of the accused in the court, the summon or the bailable warrants should be preferred. The warrants either bailable or non-bailable should never be issued without proper scrutiny of facts and complete application of mind, due to the extremely serious consequences and ramifications which ensue on issuance of warrants. The court must very carefully examine whether the criminal complaint or FIR has not been filed with an oblique motive.
55. In complaint cases, at the first instance, the court should direct serving of the summons along with the copy of the complaint. If the accused seem to be avoiding the summons, the court, in the second instance should issue bailable warrant. In the third instance, when the court is fully satisfied that the accused is avoiding the court's proceeding intentionally, the process of issuance of the non-
bailable warrant should be resorted to. Personal liberty is paramount, therefore, we caution courts at the first and second instance to refrain from issuing non- bailable warrants."
16. Since these directions flow from the right to life and personal liberty, enshrined in Articles 21 and 22[1] of the Constitution, they need to be strictly complied with.
17. In the light of the discussion made above, the Order dated 19.08.2023 passed in connection with PRC Case no. 233/2022 and all subsequent orders of non-bailable warrant of arrest [NBWA] against the accused-petitioner passed by the Trial Court, are found to be made without due reference to the relevant factors. Similarly, the Order dated 06.11.2024 whereby the accused-petitioner has been declared as a proclaimed offender, is found unsustainable in law. As a result, all the orders are liable to be set aside. It is accordingly ordered.
Page No.# 9/9
18. Since the accused-petitioner has submitted that he is ready and willing to appear before the Trial Court, this Court deems it fit and proper to allow the accused-petitioner to appear before the Trial Court on or before 31.08.2025 and to prefer appropriate application for his release on bail. It is further observed that if such an application is filed, the Trial Court shall consider the same on its own merits and in accordance with law.
19. The instant criminal petition stands disposed of in the aforesaid terms. No cost.
JUDGE Comparing Assistant