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 9, Cited by 0]

Jharkhand High Court

Raju @ Raju Tiwari vs The State Of Jharkhand on 4 January, 2024

Author: Sujit Narayan Prasad

Bench: Sujit Narayan Prasad, Navneet Kumar

                            1             Cr.Appeal(DB) No.1227/2023



     IN THE HIGH COURT OF JHARKHAND AT RANCHI
              Cr. Appeal (DB) No.1227 of 2023
                                         ------
Raju @ Raju Tiwari, aged about 39 years, Son of Moti Ram
                                         ....       ....          Appellant
                                Versus

1. The State of Jharkhand
2. Sibi Bhengra                          ....          ....   Respondents

CORAM : HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
        HON'BLE MR. JUSTICE NAVNEET KUMAR
                  ------
        For the Appellant            : Mr. Gaurav, Advocate
        For the State                : Mr. Subodh Kumar Dubey, A.P.P.
                                  ------

06/Dated: 04.01.2024

Per Sujit Narayan Prasad, J.

1. The instant appeal preferred under Section 21(4) of the National Investigation Agency Act, 2008 is directed against the order dated 15.06.2023 passed in Anticipatory Bail Petition No. 173 of 2023 by the learned District & Additional Judge-I, Khunti, whereby and whereunder, the prayer for anticipatory bail in connection with Khunti (A.H.T.U) P.S. Case No.03 of 2019 registered under Sections 370(4),371, 374 and 120B of the Indian Penal Code and under Sections 16 and 18 of Bonded Labour System Abolition Act, has been rejected.

2. The brief facts of the case, as per the prosecution version, which required to be enumerated reads hereunder as:-

3. The prosecution case is based upon the fardbayan of the informant, namely, Sibi Bhengra, wherein, it has been alleged that in 2 Cr.Appeal(DB) No.1227/2023 the year 2018, she had gone to Delhi with one Mohru for working and in Delhi, she met with one Raju through Mohru who got her employed in the house of appellant, where she worked for three months and when she wanted to come back, appellant did not allow her to go back.

4. It has further been alleged that appellant started demanding Rs.10,000/- which was paid to her for working and appellant also took her mobile, Aadhar card and other articles by giving threats but informant succeeded to flee away and, on the way, she met with another woman who took her home from where she was brought to Premaashrya, Ranchi and from there she came to Khunti.

5. It has further been alleged that in Premaashraya Ranchi, one Rajni Guria told her that she was also taken to Delhi by one Sanjay Kumar Singh who employed her in the house of her sister Madhuri on a monthly salary of Rs.2,000/-, who after working one year come back with Sanjay Kumar Singh and she again had gone to Delhi with Belang Guriya and had worked in the house of Neha Bhalia and while she was going to Delhi, she was caught at Railway Station, Ranchi by child line.

6. On the basis of aforesaid fardbayan, Khunti (A.H.T.U) P.S. Case No.03 of 2019 was registered under Sections 370(4), 371, 374 and 120B of the Indian Penal Code and under Sections 16 and 18 of Bonded Labour System Abolition Act.

7. The present appellant has filed an anticipatory bail application, in connection with aforesaid case which was rejected, hence, the 3 Cr.Appeal(DB) No.1227/2023 instant appeal.

8. Learned counsel appearing for the appellant has submitted that the impugned order is fit to be quashed and set aside on the ground that there is absolutely no iota of any legal evidence to connect the appellant with the alleged offence and the informant herself admitted in her statement that while she was fleeing away from the house of the appellant, she has been caught by Delhi Police and in course of query, she told them that she escaped from the home and at that time, the informant has not made any allegation of none payment of salary.

9. It has been contended that the appellant has no manner concerned with the alleged offence and only allegation against this appellant is that on instruction of Kanupriya Chawla, he picked up the informant and dropped her at home, as she could not trace the house.

10. Further, it has been submitted that the appellant is driver of Dipanch Chawla (brother-in-law of Kanpuriya Chawla) and he has no criminal antecedent, as such, the appellant is innocent and has committed no offence as alleged in the FIR and has falsely been implicated in this case due to ulterior motive.

11. On the basis of aforesaid facts, it has been submitted that the instant appeal is fit to be allowed by interfering with the order impugned.

12. While on the other hand, learned A.P.P has vehemently opposed the prayer of bail and has submitted that the appellant is 4 Cr.Appeal(DB) No.1227/2023 named accused in the FIR and the investigation is still going on, hence, the prayer for bail of the appellant may not be allowed.

13. It has been submitted that specific attributability has come against the appellant to the effect that the informant-victim met with the present appellant through Mohru and the appellant got her employed in the house of Kanupriya (another co-accused).

14. Further, the learned Additional Public Prosecutor, in order to strengthen his argument, has taken aid of paragraph, 2, 3 and 48 of the case diary, wherein, at paragraph 48 of the case diary, the statement of the victim, as recorded under Section 164 Cr.P.C. has been taken note, wherein, also the victim has fully supported the prosecution version.

15. Learned Additional Public Prosecutor, in view of the aforesaid premise, has submitted that in these pretext, the prayer for anticipatory bail has been rejected by the learned court, which cannot be said to suffer from an error.

16. We have heard learned counsel for the parties and perused the documents available on record as also the finding recorded by learned court as recorded in the impugned order dated 15.06.2023.

17. It would be evident from perusal of the case record that on the basis of fardbayan of the informant, the instant case has been lodged for the offence under Sections 370(4), 371, 374 & 120-B of the Indian Penal Code and under Sections 16 and 18 of Bonded Labour System Abolition Act against the appellant and others.

18. It further appears that the present appellant is the named 5 Cr.Appeal(DB) No.1227/2023 accused in the FIR and the case is still under investigation.

19. At this juncture, it would be profitable to refer herein the settled proposition of law that it is the duty of the Court to record its opinion that the accusation made against the accused concerned is prima facie true or otherwise and such opinion must be reached by the Court not only in reference to the accusation in the FIR but also in reference to the contents of the case diary including the charge-sheet (report under Section 173 Cr.P.C.) and other material gathered by the investigating agency during investigation. Reference in this regard may be made to the Judgment rendered by the Hon'ble Apex Court in the case of Ranjitsing Brahmajeetsing Sharma Vrs. State of Maharashtra, reported in (2005) 5 SCC 294.

20. This Court, on the basis of the aforesaid position of law and the factual aspect, as has been gathered against the appellants is proceeding to examine as to whether the accusation against the appellant is prima facie true or not by taking into consideration the material collected in course of investigation.

21. This Court had called for the case diary and directed the state to file affidavit in objection if the state wishes, as would appear from the order dated 13.09.2023 and in pursuance thereto, the affidavit has been filed and case diary has been kept on record.

22. It is evident from the paragraph 2 of the case diary that during the investigation, Informant victim in her re-statement and the witness namely, Baidyanath Kumar (Para-3) have substantiated the prosecution story.

6 Cr.Appeal(DB) No.1227/2023

23. Further, it appears from the paragraphs 163 and 166 of the case diary that the co-accused namely, Mohru Ram was arrested and he confessed his guilt in his confessional statement and had also disclosed that he, along with Raju (present appellant) had sold the Informant-Victim to the Kanupriya (another co-accused) for the sum of Rs.1,00,000/-.

24. Thus, it appears that the fardbayan of the victim informant had fully substantiated by the evidences available on the record.

25. In view of the foregoing discussions, as well as on considering the gravity of the offence, we find no illegality in the impugned order dated 15.06.2023.

26. In the result, we find no merit in the instant appeal, hence, the same is accordingly, dismissed.

27. Pending Interlocutory Application(s), if any, also stands dismissed.

(Sujit Narayan Prasad, J.) (Navneet Kumar, J.) Rohit/-N.A.F.R.