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 41, Cited by 0]

Karnataka High Court

Dr. Shivamurthymurugha Sharanaru vs State Of Karnataka on 13 September, 2024

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                          1



Reserved on   : 07.08.2024                           R
Pronounced on : 13.09.2024

        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 13TH DAY OF SEPTEMBER, 2024

                         BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

            CRIMINAL PETITION No.7330 OF 2024

BETWEEN:

DR. SHIVAMURTHY MURUGHA SHARANARU
S/O LATE GURUMURTHY
AGED ABOUT 66 YEARS
PEETADHYAKSHARU,
MURUGHA RAJENDRA BRUHANMUT
CHITRADURGA
KARNATAKA - 577 502
(IN JUDICIAL CUSTODY)

PERMANENT R/O GUDABANULU VILLAGE
CHITRADURGA DISTRICT.
                                             ... PETITIONER
(BY SRI C.V.NAGESH, SR. ADVOCATE FOR
    SRI K.B.K.SWAMY, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY CHITRADURGA
     RURAL POLICE STATION
     CHITRADURGA - 577 502
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR
                                  2




     HIGH COURT OF KARNATAKA
     BENGALURU - 560 001.

2.   CHANDRAKUMAR C.,
     S/O CHAJJEGOWDA
     AGED ABOUT 42 YEARS
     LEGAL CUM PROBATION OFFICER
     DISTRICT CHILD PROTECTION UNIT
     NO.CA-15-17, ANJANADRI MAIN ROAD
     4TH STAGE, 2ND BLOCK, VIJAYANAGARA
     MYSURU - 560 032.
                                                     ... RESPONDENTS

(BY SRI B.N.JAGADEESHA, ADDL. SPP)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C., PRAYING TO REDACT / EXPUNGE THE PORTION OF THE
DEPOSITION OF PW.1 RECORDED ON 01.07.2024 VIDE ANNEXURE-
C, IN SPL.C.(POCSO) NO.181/2022 (CR.NO.387/2022), PENDING
TRIAL FOR THE CHARGES U/S 376(2)(n), 376(3), 504 OF IPC AND
SEC. 5(L) AND 6 OF POCSO ACT, PENDING ON THE FILE OF
HON'BLE     II   ADDL.   DIST.       AND   SESSIONS       JUDGE,    AT
CHITRADURGA, REGISTERED BY CHITRADURGA RURAL POLICE
STATION, CHITRADURGA.




     THIS    CRIMINAL    PETITION      HAVING      BEEN   HEARD    AND
RESERVED     FOR   ORDERS   ON       07.08.2024,    COMING   ON    FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:-
                                3



CORAM:    THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                           CAV ORDER


     The petitioner/accused No.1 is before this Court seeking a

strange prayer of expunging/redacting a portion of the deposition of

PW-1 recorded on 01-07-2024 in Special Case (POCSO) No.181 of

2022 pending before the II Additional District and Sessions Judge,

Chitradurga.



     2. Facts in brief, necessary for introduction to the case are:

     A crime comes to be registered in Crime No.387 of 2022 for

offences punishable under Section 376(2)(n), 376(3), 149 of the

IPC and under Sections 17, 5(L), and 6 of the Protection of Children

from Sexual Offences Act, 2012 ('POCSO Act' for short).               On

completion of investigation the police file a charge sheet on 25-10-

2022 for offences punishable under Sections 376(2)(n), 376(DA),

376(3), 201, 202, 506 r/w 34 and 37 of the IPC, Sections 17, 5(L),

and 6 of the Protection of Children from Sexual Offences Act, 2012

('POCSO Act' for short), Sections 3(f) and 7 of the Religious

Institution Prevention of Misuse Act, 1988, Section 75 of the
                                 4



Juvenile Justice (Care and Protection of Children) Act, 2015 and

Section 3(1)(w)(i)(ii), 3(2)(v)(v-a) of the SC/ST Act, 1989. On

31-05-2024 the concerned Court frames charges in accordance with

the order passed by this Court. The facts anterior to the impugned

proceedings need not be narrated as they are not relevant for

consideration of the issue in the lis. On 10-06-2024 the concerned

Court examines CW-2 as PW-1.         On 20-06-2024 the concerned

Court hears on marking of statement of PW-1 under Section 164

Cr.P.C. On 21-06-2024 the concerned Court passes an order that

statements recorded under Section 164(5) of the Cr.P.C. cannot be

marked in examination-in-chief of the witnesses as it can only be

used for contradiction or corroboration at the time of cross-

examination. The examination continued.          On 01-07-2024 it

appears that the witness says about what she has spoken before

the Magistrate while rendering the statement under Section 164(5)

of the Cr.P.C. Contending that it is indirectly marking the statement

rendered under Section 164 of the Cr.P.C., the petitioner/accused

No.1 is again at the doors of this Court.
                                5



      3. Heard Sri C.V.Nagesh, learned senior counsel appearing for

the petitioner and Sri B.N. Jagadeesha, learned Special Public

Prosecutor appearing for the respondents.



      4. The learned senior counsel would vehemently contend that

marking of a statement rendered by the witness under Section 164

is impermissible in law.   He would contend that what cannot be

done directly cannot be permitted to be done indirectly by even

questioning the witness/PW-1 regarding the statement that was

rendered under Section 164(5) of the Cr.P.C.     This procedure will

result in failure of justice and therefore the subject prayer is

sought. He would place reliance upon certain judgments rendered

by the Apex Court, this Court and other High Court which will all

bear consideration qua their relevance in the course of the order.



      5. Per contra, the learned Additional State Public Prosecutor

would contend that marking of Section 164 statement is not barred

in law. The concerned Court has passed an order that Section 164

statement cannot be marked. That would not mean the contents of

Section 164 statement cannot be used in the cross-examination for
                                  6



contradiction or corroboration. He would contend that it is only a

ruse to drag on the proceedings. He would seek dismissal of the

petition in the light of the Apex court directing conclusion of trial as

expeditiously as possible.



      6. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.



      7. The issue that is now brought before the Court lies in a

narrow compass. The issue is whether the evidence that is recorded

on 1-07-2024 is in tune or contrary to law. When the statement

under Section 164(5) of the Cr.P.C., of PW-1/CW-2 was sought to

be recorded it was objected to by the defence. The objection led to

the concerned Court passing an order. The order reads as follows:


                                 "R E A S O N S

            6. POINT No.1:-Section 164(5) of Cr.P.C reads as under:-

                  "Any statement (other than a confession)
            made under Sub-Section (1) shall be recorded in
            such manner hereinafter provided for the
            recording of evidence as is, in the opinion of the
            Magistrate, best fitted to the circumstances of the
            case; and the Magistrate shall have power to
                            7



      administer oath to the person whose statement is
      so recorded.

      7. Sub Section(1) reads as under:-

            "Any Metropolitan Magistrate or Judicial
      Magistrate may, whether or not he has jurisdiction
      in the case, record any confession or statement
      made to him in the course of an investigation
      under this Chapter or under any other law for the
      time being in force, or at any time afterwards
      before the commencement of the inquiry or trial".

             Provided that no confession shall be
      recorded by a police officer on whom any power of
      a Magistrate has been conferred under any law for
      the time being in force.

      Section 164 of Cr.P.C states about the          recording
confession or statement by the Judicial Magistrate.

       8. The learned Spl. Public Prosecutor has argued that the
statement given before the Magistrate has to be marked in its
entirety.

       9. The advocate for the accused has argued that the
statement recorded under Section 164 of Cr.P.C cannot be
marked in its entirety. He has argued that the statement
recorded under Section 164 of Cr.P.C is a previous statement
recorded during pendency of the investigation. The statement
under Sections 161 and 164 of Cr.P.C are not considered as
substantive piece of evidence. The statement recorded under
Section 164 of Cr.P.C can be used for cross examination as to
previous statement made by him and such previous statement
can be used only for the purpose of contradiction in the course
of cross-examination. The statement recorded under Section
164 of Cr.P.C cannot be used as a corroborative piece of
evidence. Marking the entire statement recorded under Section
164 of Cr.P.C as exhibit would be erroneous and the evidence
Act does not permit such a mode of proof of any fact. If it is
marked it would cause immense prejudice to the defence of the
accused and it would result in manifest justice. Hence, he prays
not to mark the entire statement of the witnesses under Section
164 of Cr.P.C. as exhibit.
                            8




       10. The advocate of the accused has furnished the
decision reported in ILR 2021 KAR 3469 between
Hanumantha Mogaveera Vs. State of Karnataka, wherein
the Hon'ble High Court has held that the statement recorded
under Section 164 of Cr.P.C cannot be considered to be
evidence under Section 35 of POCSO ACT. In the said judgment
at para No.25 it is held that recording of statement under
Section 164 of Cr.P.C being prior to the commencement of trial
it cannot be considered to be evidence Sub Section (1) of
Section 35 of POCSO ACT. In para No.37 wherein it has been
observed that Statement under Section 164 of Cr.P.C cannot be
treated as substantive evidence of facts stated. Such a
statement can be used to discredit the evidence of the witness
but not for any other purpose.

       11. In para No.29 of Hon'ble High Court of Karnataka
has citied the decision of Ramkishan Sigh Vs. Harmith
Kaur and other, wherein Hon'ble Supreme Court opined
that the statement under Section 164 of Cr.P.C is not a
substantive evidence. It could be used to corroborate statement
of witness or to contradict a witness.

      12. He has also furnished the decision of Hon'ble High
Court of Karnataka reported in ILR 2006 KAR 4623
between T. Diwakara and others Vs. State of Karnataka,
wherein the Hon'ble High Court has held that, statement
recorded under Section 164 of Cr.P.C. does not have any better
legal status than the one recorded under Section 161(3) of
Cr.P.C.

     13. He has also furnished the decision of Hon'ble
Supreme Court of India reported (2020) 7 SCC 722 between
Somasundaram @ Somu Vs. State represented by its
Deputy Commissioner of Police, wherein the Hon'ble
Supreme Court has stated as under:


             81. Section 164 of Cr.P.C enables the recording
      of the statement or confession before the Magistrate.
      Is such statement substantive evidence? What is the
      purpose of recording the statement or confession
      under Section 164? What would be the position if the
                       9



person giving the statement resiles from the same
completely when he is examined as a witness? These
questions   are   not   resintegra.    Ordinarily,  the
prosecution which is conducted through the State and
the police machinery would have custody of the
person. Though, Section 164 does provide for
safeguards to ensure that the statement or a
confession is a voluntary affairs it may turn out to be
otherwise. We may advert to statements of law
enunciated by this Court over time.

       82. As to the importance of the evidence of the
statement recorded under Section 164 and as to
whether it constitutes substantial evidence, we may
only advert to the following judgment i.e., in George
Vs. State of Kerala. (SCC p. 624. para No.36)

       "36...... In making the above and similar comments
   the trial court again ignored a fundamental rule of
   criminal jurisprudence that a statement of a witness
   recorded under Section 164 of Cr.P.C cannot be used
   as substantive evidence and can be used only for the
   purpose of contradicting or corroborating him",

      83. What is the object of recording the
statement, originally of witnesses under Section 164
has been expounded by this court in R. Shaji Vs. State
of Kerala. (SCC. P, 279, paras 27-28)

       27. So far as the statement of witnesses recorded
   under Section 164 is concerned, the object is twofold;
   in the first place, to deter the witness from changing
   his stand by denying the contents of his previously
   recorded statement, and secondly, to tide over
   immunity from prosecution by the witness under
   Section 164. A proposition to the effect that if a
   statement of a witness, is recorded under Section 164,
   his evidence is in court should be discarded, is not at
   all warranted.

       28. Section 157 of the Evidence Act makes it clear
   that a statement recorded under Section 164 of Cr.P.C,
   can be relied upon for the purpose of corroborating
   statements made by witnesses in the committal court
   or even to contradict the same. As the defence had no
   opportunity to cross-examine the witnesses whose
   statements are recorded under Section 164 of Cr.P.C,
   such statements cannot be treated as substantive
   evidence.
                           10




           84. Thus, in a case where a witness, in his
     statement under Section 164 of Cr.P.C. makes
     culpability of the accused beyond doubt but when he
     is put on the witness stand in the trial, he does a
     complete somersault, as the statement under Section
     164 is not substantial evidence then what would
     be position? The substantive evidence is the
     evidence rendered in the court, should there be
     no other evidence against the accused, it would
     be impermissible to convict the accused on the
     basis of the statement under Section 164.


      14. He has also furnished the decision of Hon'ble
Supreme Court reported in (2021) 10 SC 598 between
Criminal Trails Guidelines Regarding Inadequacies and
Deficiencies in Re Vs. State of Andhra Pradesh and
others, wherein at Sl.No.10 Hon'ble Supreme Court has
held as under:

     10. REFERENCES TO STATEMENTS UNDER SECTION
     161 AND 164 CRPC:

     i. During cross examination, the relevant portion of
     the statements recorded under Section 161 Cr.PC used
     for contradicting the respective witness shall be
     extracted. If it is not possible to extract the relevant
     part as aforesaid, the Presiding Officer, in his
     discretion, shall indicate specifically the opening and
     closing words of such relevant portion, while
     recording the deposition, through distinct marking.

     ii. In such cases, where the relevant portion is not
     extracted, the portions only shall be distinctly marked
     as prosecution or defence exhibit as the case may be,
     so that other inadmissible portions of the evidence
     are not part of the record.

           iii. Incases, where the relevant portion is not
     extracted, the admissible portion shall be distinctly
     marked as prosecution or defence exhibit as the case
     may be,
                             11



            iv. The aforesaid rule applicable to recording of
      the statements under Section 161 shall mutatis
      mutandis apply to statements recorded under Section
      164 of the Cr.PC, whenever such portions of prior
      statements    of   living  persons    are    used   for
      contradiction/corroboration.

            v. Omnibus marking of the entire statement
      under S. 161 and 164 Cr.P.C shall not be done.

       15. As per the above decisions it is clear that the rules
applicable to the recording the statement under Section 161
shall mutatis mutandis apply to the statement recorded under
Section 164 of Cr.P.C and they can be used only for
contradiction and corroboration at time of cross-examination.

       16. In this case now the learned Spl. Public Prosecutor
intends to mark the statement recorded by the PW-1 before
Magistrate. But as per the above decisions it is clear that the
statement recorded under Section 164 of Cr.P.C can be used
only for corroboration ог contradiction as it is a previous
statement given before the trial. Hence, this court is of the view
that the above decisions aptly applicable to the present case on
hand. Hence, this court is of the view that statement of the
witnesses recorded under Section 164 of Cr.P.C cannot be
marked in chief-examination. Hence, I answer Point No.1 in the
Negative and proceed to pass the following:

                                 ORDER

Statement recorded by the witnesses under Section 164(5) of Cr.P.C cannot be marked in chief- examination of the witnesses and it can be used only for contradiction or corroboration at the time of cross- examination.

Sd/-21/06/24 Spl, 2nd Addl. Dist & Sessions Judge Chitradurga."

12

The reasons so rendered by the concerned Court are on the footing that barring marking of the statement under Section 161 of the Cr.P.C. would mutatis mutandis apply to the statement recorded under Section 164. But, it was permitted to be used for corroboration or contradiction at the time of cross-examination.

How it was used later is required to be analyzed, for which the evidence is necessary to be noticed. The cross-examination of the witness on 01-07-2024 reads as follows:

".... .... ....

¢:26.08.2022 gÀAzÀÄ £Á£ÀÄ, ZÁ¸Á-3, ZÁ¸Á 11, 12 ªÉÄʸÀÆj£À MqÀ£Ár ¸ÀA¸ÉÜUÉ ºÉÆÃzɪÀÅ. MqÀ£Ár ¸ÀA¸ÉÜAiÀÄ°è £À£ÀUÉ ªÀÄvÀÄÛ ZÁ¸Á-3 gÀªÀjUÉ PË£Éì°AUï ªÀiÁrgÀÄvÁÛgÉ. ¸ÀzÀj PË£Àì°AUï£À°è £Á£ÀÄ ªÀÄvÀÄÛ ZÁ¸Á-3 1£Éà DgÉÆÃ¦ £ÀªÀÄä eÉÆvÉUÉ PÉlÖzÁV £ÀqÉzÀÄPÉÆ¼ÀÄîwÛzÀÝ §UÉÎ ªÀÄvÀÄÛ 2£Éà DgÉÆÃ¦ £ÀªÀÄUÉ ºÉÆqÉAiÀÄÄwÛzÀÝ §UÉÎ w½¹gÀÄvÉÛêÉ. 2£Éà DgÉÆÃ¦ eÉÆvÉ EzÀݪÀjUÉ ZÉ£ÁßV £ÉÆÃrPÉÆ¼ÀÄîwÛzÀÄÝ, £ÀªÀÄUÉ ºÉÆqÉAiÀÄÄwÛzÀÝgÀÄ.

£ÀAvÀgÀ £ÀªÀÄä£ÀÄß CzÉà ¢£À ªÉÄʸÀÆj£À ¹qÀ§Æå¹UÉ PÀgÉzÀÄPÉÆAqÀÄ ºÉÆÃVgÀÄvÁÛgÉ. C°èAiÀÄÄ ¸ÀºÀ 1 ªÀÄvÀÄÛ 2£Éà DgÉÆÃ¦vÀgÀ §UÉÎ «µÀAiÀÄ w½¹gÀÄvÉÛêÉ. £ÀAvÀgÀ £ÁªÀÅ MqÀ£Ár ¸ÀA¸ÉÜUÉ §A¢gÀvÉÛêÉ. ¢:27.08.2022 gÀAzÀÄ £ÀdgÁ¨Ázï ¥ÉÆÃ°Ã¸ÀgÀÄ ªÀÄvÀÄÛ MqÀ£Ár ¸ÀA¸ÉÜAiÀĪÀgÀÄ avÀæzÀÄUÀðzÀ ¹qÀ§Æå¹UÉ PÀgÉzÀÄPÉÆAqÀÄ §AzÀgÀÄ. DUÀ gÁwæAiÀiÁVvÀÄÛ.

(F ºÀAvÀzÀ°è ªÀÄzsÁåºÀߣÀzÀ ¨sÉÆÃd£À «gÁªÀĪÁzÀÝjAzÀ ªÀÄÄAzÀĪÀgÉzÀ ªÀÄÄRå «ZÁgÀuÉAiÀÄ£ÀÄß ªÀÄzsÁåºÀß 3.00 UÀAmÉUÉ ªÀÄÄAzÀÆqÀ¯ÁVzÉ) (In Camera Proceedings ªÀÄÄSÁAvÀgÀ ¸ÁQëAiÀÄ ºÉýPÉAiÀÄ£ÀÄß £À£Àß GPÀÛ¯ÉÃR£ÀzÀAvÉ ¨ÉgÀ¼ÀZÀÄÑ¥Àr¹zÉ.) N¢ ºÉý PÉý ¸Àj EzÉ.

¸À»/-10.06.24 «±ÉõÀ, 2£Éà C¥ÀgÀ f¯Áè ªÀÄvÀÄÛ ¸ÀvæÀ £ÁåAiÀiÁ¢üñÀgÀÄ, avÀæzÀÄUÀð.

13

(MqÀ£Ár J£ïfN EAzÀ ²æÃªÀÄw ¸ÀĪÀiÁ, PÉëÃvÀæ ¸ÀAWÀlPÀgÀÄ, EªÀgÀÄ £ÉÆAzÀ ¨Á®QAiÀÄ eÉÆvÉ ºÁdjgÀÄvÁÛgÉ. £ÉÆAzÀ ¨Á®Q ¸ÀzÀj ²æÃªÀÄw ¸ÀĪÀiÁ gÀªÀgÀÄ vÀªÀÄä eÉÆvÉ EgÀ®Ä M¦àgÀÄvÁÛgÉ. DgÉÆÃ¦UÀ¼ÀÄ ºÁdgÁVzÀÄÝ DgÉÆÃ¦UÀ¼À ªÀÄÄAzÉ ¸ÁQëUÉ PÁtzÀ ºÁUÉ §lÖÉ ¥ÀgÀzÉAiÀÄ£ÀÄß ºÁPÀ¯ÁVzÉ).

ªÀÄzsÁåºÀß 4.00 UÀAmÉUÉ ¸ÁQëAiÀÄ£ÀÄß ¥ÀÄ£À: PÀgɬĹ ¥ÀæªÀiÁt ªÀZÀ£À ¨sÉÆÃ¢ü¸À¯Á¬ÄvÀÄ.

ªÀÄÄAzÀĪÀgÉzÀ ªÀÄÄRå «ZÁgÀuÉ «±ÉõÀ ¸ÀPÁðj C©üAiÉÆÃdPÀgÀªÀjAzÀ:

¸ÀzÀj ¢£À £ÁªÀÅ avÀæzÀÄUÀðzÀ ¹qÀ§Æå¹ PÀZÉÃjAiÀİè EzÉÝêÀÅ. ¢:28.08.2022 gÀAzÀÄ ¨É¼ÀUÉÎ ¥ÉÆÃ°Ã¸ÀgÀÄ £ÀªÀÄUÉ ¹qÀ§Æå¹ PÀZÉÃjAiÀÄ°è «ZÁgÀ ªÀiÁrgÀÄvÁÛgÉ. £Á£ÀÄ DgÉÆÃ¦UÀ¼À §UÉÎ ªÀÄvÀÄÛ ¯ÁAiÀÄgï UÀAUÁzsÀgï ªÀÄvÀÄÛ §¸ÀªÁ¢vÀå EªÀgÀ §UÉÎ ºÉýgÀÄvÉÛãÉ. £Á£ÀÄ 1£Éà DgÉÆÃ¦AiÀÄ §UÉÎ PË£ïìgï gÀªÀjUÉ 1£Éà DgÉÆÃ¦ £À£Àß ªÉÄÊ J¯Áè ªÀÄÄlÄÖªÀÅzÀÄ JzÉ ¨sÁUÀ, ¨É£ÀߣÀÄß ªÀÄÄlÄÖªÅÀ zÀÄ ªÀÄvÀÄÛ ¸ÀªÀgÀĪÀÅzÀÄ, £À£ï ºÉÆmÉÖAiÀÄ ¨sÁUÀªÀ£ÀÄß ªÀÄÄlÄÖªÀÅzÀÄ ªÀÄvÀÄÛ £À£ÀߣÀÄß ¨ÉvÀÛ¯É ªÀiÁrzÀÝ §UÉÎ ºÉýgÀÄvÉÛãÉ. ¨Éqï ªÉÄÃ¯É £À£ÀߣÀÄß ¨ÉvÀÛ¯É ªÀiÁr £À£Àß ªÉÄÊ ªÉÄÃ¯É ºÉÆgÀ¼ÁqÀĪÀÅzÀÄ ªÀiÁqÀÄwÛzÀÝgÀÄ. 1£Éà DgÉÆÃ¦AiÀÄÄ ¸ÀºÀ ¨ÉvÀÛ¯ÁVzÀÝgÀÄ. £Á£ÀÄ ¸ÀƸÀÄ ªÀiÁqÀĪÀ eÁUÀªÀ£ÀÄß ªÀÄÄlÄÖªÀÅzÀÄ ªÀiÁqÀÄwÛzÀÝgÀÄ. £À£Àß eÉÆvÉUÉ ¸ÉPïì ªÀiÁrgÀÄvÁÛgÉ.
£ÀAvÀgÀ £À£ÀߣÀÄß ªÀÄvÀÄÛ ZÁ¸Á 3 EªÀgÀ£ÀÄß ¹qÀ§Æå¹ gÀªÀgÀÄ ªÀÄvÀÄÛ ¥ÉưøÀgÀÄ f¯Áè D¸ÀàvÉæ avÀæzÀÄUÀðPÉÌ PÀgÉzÀÄPÉÆAqÀÄ ºÉÆÃzÀgÀÄ. f¯Áè D¸ÀàvÉæAiÀÄ°è £Á£ÀÄ ªÉÊzÀåjUÉ 1£Éà DgÉÆÃ¦ £À£Àß eÉÆvÉ ¸ÉPïì ªÀiÁr »A¸É PÉÆlÖ §UÉÎ ªÀÄvÀÄÛ vÀ©âPÉÆAqÀ §UÉÎ ºÉýgÀÄvÉÛãÉÀ. ªÉÆzÀ®Ä ZÁ¸Á-3 EªÀgÀ zÉÊ»PÀ ¥ÀjÃPÉëAiÀÄ£ÀÄß ªÉÊzÀågÀÄ ªÀiÁrgÀÄvÁÛgÉ. ZÁ¸Á-3 ¥ÀjÃPÉë ¸ÀªÀÄAiÀÄzÀ°è QgÀÄZÀĪÀÅzÀÄ ªÀiÁqÀÄwÛzÀÝjAzÀ £Á£ÀÄ D ¢£À zÉÊ»PÀ ¥ÀjÃPÉë ªÀiÁr¹PÉÆAr®è. ªÉÊzÀågÀÄ £À£Àß ¸À» ¥ÀqÉ¢gÀÄvÁÛgÉ. ¸ÀzÀj ¸À»AiÀÄ£ÀÄß £ÉÆÃrzÀgÉ UÀÄgÀÄw¸ÀÄvÉÛãÉ. ¸ÁQëAiÀÄÄ ¸ÀzÀj ªÉÄrPÀ¯ï zÁR¯ÉAiÀİè EgÀĪÀ 3 ¸À»UÀ¼À£ÀÄß £ÉÆÃr UÀÄgÀÄw¹gÀÄvÁÛgÉ. F ºÀAvÀzÀ°è DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀÄ ¸ÀzÀj zÁR¯ÉAiÀÄ£ÀÄß UÀÄgÀÄw¸À®Ä §gÀĪÀÅ¢®è JAzÀÄ vÀPÀgÁgÀÄ ªÀiÁrgÀÄvÁÛgÉ ¸ÁQëAiÀÄÄ vÀ£Àß ¸À»AiÀÄ£ÀÄß UÀÄgÀÄw¹zÀÝjAzÀ DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀ vÀPÀgÁgÀ£ÀÄß vÀ½î ºÁQ ¸ÀzÀj zÁR¯ÉAiÀÄ£ÀÄß ¤¦-1 JAzÀÄ ¸ÁQëAiÀÄ 3 ¸À»UÀ¼À£ÀÄß ¤¦-1(J), ¤¦-1(©), ¤¦-1(¹) JAzÀÄ UÀÄgÀÄw¸À¯Á¬ÄvÀÄ.
¢: 29.08.2022 gÀAzÀÄ ¥ÉÆÃ°Ã¸ÀjUÉ £Á£ÀÄ ªÀÄvÀÄÛ ZÁ¸Á-3 1£Éà DgÉÆÃ¦ £À£ÀUÉ ¨ÉvÀÛ¯É ªÀÄrzÀÄÝ, ªÀgÀmÁV £ÀqÉzÀÄPÉÆAqÀ eÁUÀ, 1£Éà DgÉÆÃ¦ £À£ÀUÉ ºÉÆqÉzÀ eÁUÀ, ¨É£ÄÀ ß Gd PÀgÉzÀ eÁUÀ, PÀÄwÛUÉ »rzÀÄ J¼ÉzÀ eÁUÀªÀ£ÀÄß vÉÆÃj¹gÀÄvÉÛÃªÉ ¥ÉÆÃ°Ã¸ÀgÀÄ C°è ¥sÉÆÃmÉÆÃ vÉUÉzÀÄ ¥ÉÆÃ°¸ÀgÀÄ C°è §gÉzÀÄPÉÆArgÀÄvÁÛgÉ. ¸ÀzÀj ªÀĺÀdgï £ÉÆÃrzÀgÉ UÀÄgÀÄw¸ÀÄvÉÛãÉ. ¸ÁQëAiÀÄÄ ¸ÀzÀj ªÀĺÀdgï £ÉÆÃr vÀ£Àß ¸À»AiÀÄ£ÀÄß UÀÄgÀÄw¹zÀÄÝ ªÀĺÀdgï ¤¦-

2 JAzÀÄ CzÀgÀ°ègÀĪÀ ¸ÁQëAiÀÄ ¸À»AiÀÄ£ÀÄß ¤¦-2(J) JAzÀÄ UÀÄgÀÄw¸À¯Á¬ÄvÀÄ. ¸ÀÀzÀj ¸ÀªÀÄAiÀÄzÀ°è ¥ÉÆÃ°Ã¸ÀgÀÄ ¥sÉÆÃmÉÆÃ vÉUÉ¢gÀÄvÁÛgÉ. 1£Éà DgÉÆÃ¦ £À£ÀUÉ ¨É£ÀÄß Gd ¨Á JAzÀÄ ºÉýzÀ ¸ÀܼÀzÀ°è ªÀÄvÀÄÛ £À£ÀUÉ ºÉÆqÉzÀ ¸ÀܼÀzÀ°è ¥ÉÆÃ°Ã¸ÀgÀÄ ¥sÉÆÃmÉÆÃ vÉUÉ¢gÀÄvÁÛgÉ. ¸ÀzÀj ¥sÉÆÃmÉÆÃUÀ¼À£ÀÄß £ÉÆÃrzÀgÉ UÀÄgÀÄw¸ÀÄvÉÛãÉ. ¸ÁQëAiÀÄÄ ¸ÀzÀj 6 ¥sÉÆÃmÉÆÃUÀ¼À£ÀÄß £ÉÆÃr UÀÄgÀÄw¹zÀÄÝ CªÀÅUÀ¼À£ÀÄß ¤¦-3 jAzÀ ¤¦-8 JAzÀÄ UÀÄgÀÄw¸À¯Á¬ÄvÀÄ.

14

£ÀAvÀgÀ 2£Éà DgÉÆÃ¦ £À£ÀUÉ ºÉÆqÉzÀ ¸ÀܼÀPÉÌ ºÉÆÃVgÀÄvÉÛêÉ. C°è ¥ÉÆÃ°Ã¸ÀgÄÀ ªÀĺÀdgï ªÀiÁrgÀÄvÁÛgÉ. ¸ÁQëAiÀÄÄ ¸ÀzÀj ªÀĺÀdgï£ÀÄß £ÉÆÃr vÀ£Àß ¸À» UÀÄgÀÄw¹zÀÄÝ ¸ÀzÀj ªÀĺÀdgï £ÀÄß ¤¦-9 JAzÀÄ UÀÄgÀÄw¸À¯Á¬ÄvÀÄ. (¸ÀzÀj ªÀĺÀdgï UÉ E§âgÀÄ £ÉÆAzÀ ¨Á®QAiÀÄgÀÄ ¸À» ªÀiÁrzÀÄÝ AiÀiÁgÀÄ vÉÆÃj¹gÀÄvÁÛgÉ JAzÀÄ ¤¢ðµÀÖªÀV ºÉüÀzÉà EgÀĪÀ §UÉÎ 1£Éà DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀÄ vÀPÀgÁgÀÄ ªÀiÁrgÀÄvÁÛgÉ ¸ÁQëAiÀÄÄ vÁ£ÀÄ ªÀÄvÀÄÛ ZÁ¸Á-3 ¸ÀܼÀªÀ£ÄÀ ß vÉÆÃj¹zÀ §UÉÎ ¸ÁQëAiÀÄ°è ºÉýzÀÝjAzÀ 1£Éà DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀ vÀPÀgÁgÀ£ÀÄß vÀ½îºÁPÀ¯ÁVzÉ). 2 ¥sÉÆÃmÉÆÃUÀ¼À£ÀÄß ¸ÁQë £ÉÆÃr UÀÄgÀÄw¹zÀÄÝ CªÀÅUÀ¼À£ÀÄß ¤¦-10 ªÀÄvÀÄÛ ¤¦-11 JAzÀÄ UÀÄgÀÄw¸À¯Á¬ÄvÀÄ. £ÀAvÀgÀ £ÀªÀÄä£ÀÄß ¹qÀ§Æå¹ PÀZÉÃjUÉ PÀgÉzÀÄPÉÆAqÀÄ ºÉÆÃVgÀÄvÁÛgÉ. ªÀiÁgÀ£Éà ¢£À £ÀªÀÄä£ÀÄß dqïÓ ºÀwÛgÀ PÀgÉzÀÄPÉÆAqÀÄ ºÉÆÃVgÀÄvÁÛgÉ. dqïÓ £ÀªÀÄä£ÀÄß «ZÁgÀuÉ ªÀiÁrzÀÄÝ 1 jAzÀ 3£Éà DgÉÆÃ¦vÀgÀ §UÉÎ «ZÁgÀ ºÉýgÀÄvÉÛêÉ. ¸ÀzÀj ºÉýPÉAiÀÄ£ÀÄß £ÉÆÃrzÀgÉ UÀÄgÀÄw¸ÀÄvÉÛãÉ.

(F ºÀAvÀzÀ°è DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀÄ ¸ÀzÀj ºÉýPÉAiÀÄ£ÀÄß UÀÄgÀÄw¸À®Ä §gÀĪÀÅ¢®è JAzÀÄ vÀPÀgÁgÀÄ ªÀiÁrgÀÄvÁÛgÉ. ¸ÀzÀj ºÉýPÉAiÀÄ£ÀÄß UÀÄgÀÄw¸ÀĪÀ §UÉÎ ªÁzÀ«ªÁzÀUÀ¼À£ÄÀ ß PÉüÀ®Ä ¤zÀðj¸À¯Á¬ÄvÀÄ DzÀgÉ ªÀÄÄA¢£À ºÀAvÀzÀ «ZÁgÀuÉAiÀÄ£ÀÄß £ÀqɸÀ®Ä C©üAiÉÆÃd£É ªÀÄvÀÄÛ DgÉÆÃ¦UÀ¼À ¥ÀgÀ ªÀQîgÀÄ vÀPÀgÁgÀÄ E®è JAzÀÄ w½¹zÀÄÝ ªÀÄÄA¢£À «ZÁgÀuÉAiÀÄ£ÀÄß £ÀqɸÀ¯Á¬ÄvÀÄ) £ÀAvÀgÀ £ÀªÀÄä£ÀÄß ¹qÀ§Æå¹ PÀZÉÃjUÉ PÀgÉzÀÄPÉÆAqÀÄ ºÉÆÃzÀgÀÄ. ¹qÀ§Æå¹ PÀZÉÃjAiÀÄ°è £ÁªÀÅ 2 wAUÀ¼ÀÄ EzÉÝêÀÅ. C©üAiÉÆÃd£ÉAiÀÄ ¥ÀgÀ ªÀQîgÀÄ ¥ÉÆÃ°Ã¸ÀgÀÄ §A¢zÀgÁ JAzÀÄ PÉüÀ¯ÁV ¸ÁQë §A¢zÀÝgÀÄ JAzÀÄ ºÉüÀÄvÁÛgÉ. ¢:21.09.2022 gÀAzÀÄ £À£ÀߣÀÄß ªÉÄrPÀ¯ï ªÀiÁr¸À®Ä PÀgÉzÀÄPÉÆAqÀÄ ºÉÆÃVgÀÄvÁÛgÉ. £ÀAvÀgÀ D¸ÀàvÉæAiÀÄ°è ªÉÊzÀågÀÄ £À£Àß ¨Ár ¥ÀjÃPÉë ªÀiÁrgÀÄvÁÛgÉ. £ÀAvÀgÀ ªÁ¥À¸ï ¹qÀ§Æå¹ PÀZÉÃjUÉ PÀgÉzÀÄPÉÆAqÀÄ §A¢gÀÄvÁÛgÉ. £ÀAvÀgÀ ZÁ¸Á-3 vÀ£Àß aPÀÌ¥Àà£À eÉÆvÉUÉ ºÉÆÃVgÀÄvÁÛgÉ. £ÀAvÀgÀ £À£Àß vÀAzÉ vÁ¬Ä £À£ÀߣÀÄß PÀgÉzÀÄPÉÆAqÀÄ ºÉÆÃVgÀÄvÁÛgÉ. £Á£ÀÄ FUÀ MqÀ£Ár ¸ÀA¸ÉÜAiÀÄ°è ¢éwÃAiÀÄ ¦AiÀÄĹ NzÀÄwÛzÝÉ Ã£É. DgÉÆÃ¦UÀ¼À£ÀÄß £ÉÆÃrzÀgÉ UÀÄgÀÄw¸ÀÄvÉÛãÉ. ¸ÁQëAiÀÄÄ £ÁåAiÀiÁ®AiÀÄzÀ°è ºÁdjgÀĪÀ 1 jAzÀ 3£Éà DgÉÆ¦UÀ¼À£ÀÄß £ÉÆÃr UÀÄgÀÄw¹gÀÄvÁÛgÉ. DgÉÆÃ¦UÀ¼ÁzÀ §¸ÀªÁ¢vÀå ªÀÄvÀÄÛ ¯ÁAiÀÄgï UÀAUÁzsÀgÀ E®è JAzÀÄ ºÉüÀÄvÁÛgÉ. ªÉÊzÀåjUÉ £Á£ÀÄ ¥ÀjÃPÉë ¸ÀªÀÄAiÀÄzÀ°è §mÉÖ ¤ÃrzÀÄÝ ¸ÀzÀj §mÉÖAiÀÄ£ÀÄß £ÉÆÃrzÀgÉ UÀÄgÀÄw¸ÀÄvÉÛãÉ.

(¸ÁQëAiÀÄÄ £ÁåAiÀÄ¢üñÀgÀ ªÀÄÄAzÉ ¤ÃrzÀ ºÉýPÉAiÀÄ£ÀÄß UÀÄgÀÄw¸ÀĪÀ §UÉÎ ªÁzÀ«ªÁzÀUÀ¼À£ÀÄß PÉüÀÄ ªÀÄÄAqÀÆqÀ¯ÁVzÉ) (In Camera Proceedings ªÀÄÄSÁAvÀgÀ ¸ÁQëAiÀÄ ºÉýPÉAiÀÄ£ÀÄß £À£Àß GPÀÛ¯ÉÃR£ÀzÀAvÉ ¨ÉgÀ¼ÀZÀÄÑ¥Àr¹zÉ.) N¢ ºÉý PÉý ¸Àj EzÉ.

¸À»/-10.06.24 «±ÉõÀ, 2£Éà C¥ÀgÀ f¯Áè ªÀÄvÀÄÛ ¸ÀvæÀ £ÁåAiÀiÁ¢üñÀgÀÄ, avÀæzÀÄUÀð."

15
"¢: 01.07.2024 gÀAzÀÄ ªÀÄzsÁåºÀß 1 UÀAmÉUÉ ¸ÁQëAiÀÄ£ÀÄß ¥ÀÄ£À: PÀgɬĹ ¥ÀæªÀiÁt ªÀZÀ£À ¨sÉÆÃ¢ü¸À¯Á¬ÄvÀÄ.
(MqÀ£Ár J£ïfN EAzÀ ²æÃªÀÄw ¸ÀĪÀiÁ, PÉëÃvÀæ ¸ÀAWÀlPÀgÀÄ, EªÀgÀÄ £ÉÆAzÀ ¨Á®QAiÀÄ eÉÆvÉ ºÁdjgÀÄvÁÛgÉ. £ÉÆAzÀ ¨Á®Q ¸ÀzÀj ²æÃªÀÄw ¸ÀĪÀiÁ gÀªÀgÀÄ vÀªÀÄä eÉÆvÉ EgÀ®Ä M¦àgÀÄvÁÛgÉ. DgÉÆÃ¦UÀ¼ÀÄ ºÁdgÁVzÀÄÝ DgÉÆÃ¦UÀ¼À ªÀÄÄAzÉ ¸ÁQëUÉ PÁtzÀ ºÁUÉ §mÉÖ ¥ÀgÀzÉAiÀÄ£ÀÄß ºÁPÀ¯ÁVzÉ).
ªÀÄÄAzÀĪÀgÉzÀ ªÀÄÄRå «ZÁgÀuÉ «±ÉõÀ ¸ÀPÁðj C©üAiÉÆÃdPÀgÀªÀjAzÀ:
£Á£ÀÄ £ÁåAiÀiÁ¢üñÀgÀ ªÀÄÄAzÉ ºÉýPÉAiÀÄ£ÀÄß ¤ÃrzÀÄÝ 1 jAzÀ 3£Éà DgÉÆÃ¦vÀgÀ §UÉÎ ºÉýgÀÄvÉÛãÉ. £Á£ÀÄ ºÉýPÉ ¤ÃqÀĪÁUÀ «rAiÉÆÃ ªÀiÁrgÀÄvÁÛgÉ. £Á£ÀÄ ºÉýPÉ ¤ÃrzÀ £ÀAvÀgÀ ºÉýPÉUÉ £À£Àß ¸À»AiÀÄ£ÀÄß ¥ÀqÉ¢gÀÄvÁÛgÉ. ¸ÀzÀj ¸À»AiÀÄ£ÀÄß £ÉÆÃrzÀgÉ UÀÄgÀÄw¸ÀÄvÉÛãÉ.
(F ºÀAvÀzÀ°è DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀÄ ¸ÀzÀj ¸À»AiÀÄ£ÀÄß UÀÄgÀÄw¸À®Ä §gÀĪÀÅ¢®è JAzÀÄ vÀPÀgÁgÀÄ ªÀiÁrgÀÄvÁÛgÉ. F §UÉÎ zÁR¯ÉAiÀÄ£ÀÄß UÀÄgÀÄw¸ÀĪÀ §UÉÎ ªÁzÀ «ªÁzÀªÀ£ÄÀ ß PÉý ¢: 21.06.20224 gÀAzÀÄ ªÀÄÄRå «ZÁgÀuÉAiÀÄ°è ¸ÀzÀj zÁR¯ÉAiÀÄ£ÀÄß UÀÄgÀÄw¸À®Ä §gÀĪÀÅ¢®è JAzÀÄ DzÉñÀ ªÀiÁrzÀÝjAzÀ ¸ÁQëAiÀÄ ¸À»AiÀÄ£ÀÄß UÀÄgÀÄw¸À®Ä §gÀĪÀÅ¢®è JAzÀÄ «±ÉõÀ ¸ÀPÁðj C©üAiÉÆÃdPÀgÀ ªÀÄ£À«AiÀÄ£ÀÄß vÀ½î ºÁPÀ¯ÁVzÉ).
(£ÁåAiÀiÁ¢üñÀgÀ ªÀÄÄAzÉ K£ÀÄ ºÉý¢ÝÃgÁ JAzÀÄ «±ÉõÀ ¸ÀPÁðj C©üAiÉÆÃdPÀgÄÀ PÉýzÁUÀ DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀÄ ¸ÀzÀj ºÉýPÉAiÀÄ£ÀÄß PÉüÀ®Ä §gÀĪÀÅ¢®è JAzÀÄ vÀPÀgÁgÀÄ ªÀiÁrgÀÄvÁÛgÉ. ¸ÀzÀj ¸ÁPÀëöåªÀ£ÀÄß ¥ÀæPÀgÀtzÀ°è PÉüÀ®Ä §gÀÄvÀÛzÉ CxÀªÁ E®è JA§ÄªÀÅzÀ£ÄÀ ß CAwªÀĪÁzÀ «ªÁzÀ ¸ÀªÀÄAiÀÄzÀ°è ºÉüÀĪÀAvÉ ºÉýzÀÄÝ ¸ÁQëUÉ ªÀÄÄAzÀĪÀgÉzÀ ¸ÁQëAiÀÄ£ÀÄß ¤ÃqÀ®Ä C£ÀĪÀÄwAiÀÄ£ÀÄß ¤ÃqÀ¯Á¬ÄvÀÄ).
£Á£ÀÄ PɼÀV£À £ÁåAiÀiÁ®AiÀÄzÀ°è £ÁåAiÀiÁ¢üñÀgÀ ªÀÄÄAzÉ £ÀªÀÄä vÀAzÉ vÁ¬Ä PÀư PÉ®¸À ªÀiÁqÀÄwÛzÀÄÝ, £À£Àß ªÀÄvÀÄÛ £À£Àß vÀªÀÄä£À£ÄÀ ß ªÀÄÄgÀÄWÁ ªÀÄoÀzÀ ºÁ¸ÉÖ¯ïUÉ ¸ÉÃj¹gÀÄvÁÛgÉ.
( F ºÀAvÀzÀ°è DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀÄ ¸ÀzÀj ºÉýPÉAiÀÄ£ÀÄß ªÀÄÄRå «ZÁgÀuÉAiÀÄ°è ºÉý¸À®Ä §gÀĪÀÅ¢®è JAzÀÄ ªÀÄvÉÛ vÀPÀgÁgÀÄ ªÀiÁrgÀÄvÁÛgÉ. «±ÉõÀ ¸ÀPÁðj C©üAiÉÆÃdPÀgÀ £ÁåAiÀiÁ¢üñÀgÀ ªÀÄÄAzÉ ºÉýzÀ ºÉýPÉAiÀÄ£ÀÄß ¸ÁQëAiÀÄÄ E£ÀÄß ºÉýgÀĪÀÅ¢®è ¸ÀzÀj ºÉýPÉ ¥ÀæPÁgÀ ¸ÁQë ºÉüÀ¢zÀÝgÉ ¸ÁQëAiÀÄ£ÀÄß ¥ÀæwPÀÆ® ¸ÁQë JAzÀÄ ¥ÀjUÀt¹ ¥Ánà ¸ÀªÁ®Ä ªÀiÁqÀ¨ÉÃPÁVgÀĪÀÅzÀjAzÀ ¸ÁQëAiÀÄÄ ªÀÄÄRå «ZÁgÀuÉAiÀÄ£ÀÄß ºÉüÀ®Ä C£ÀĪÀÄwAiÀÄ£ÀÄß ¤ÃqÀ¨ÉÃPÉAzÀÄ PÉÆÃjgÀÄvÁÛgÉ. DzÀÝjAzÀ DgÉÆÃ¦ ¥ÀgÀ ªÀQîgÀ vÀPÀgÁgÀ£Àß vÀ½î ºÁQ ªÀÄÄRå «ZÁgÀuÉUÉ C£ÀĪÀÄwAiÀÄ£ÀÄß ¤ÃqÀ¯Á¬ÄvÀÄ).
D ¸ÀªÀÄAiÀÄzÀ°è £À£Àß vÀªÀÄä 4£Éà vÀgÀUÀwAiÀİè NzÀÄwÛzÀÝ£ÀÄ. £À£ÀߣÀÄß CPÀ̪ÀĺÁzÉë ºÁ¸ÉÖ¯ïUÉ ¸ÉÃj¹zÀÄÝ, ªÀÄoÀzÀ M¼ÀUÀqÉ ±Á¯É EgÀÄvÀÛzÉ. D ±Á¯ÉUÉ £Á£ÀÄ ºÉÆÃUÀÄwÛzÉÝãÀÄ. £Á£ÀÄ 7£Éà vÀgÀUÀw NzÀÄwÛzÁÝUÀ £À£ÀUÉ MAzÀÄ ¢£À ºÀĵÁjgÀ°®è. DUÀ 2£Éà DgÉÆÃ¦ £À£ÀUÉ ºÀĵÁj®èzÉà EzÀÄzÀÝjAzÀ 1£Éà DgÉÆÃ¦ PÀgÉAiÀÄÄwÛzÁÝgÉ ºÉÆÃUÀÄ JAzÀÄ ºÉýzÀÝgÀÄ."
16

The afore-quoted is the cross-examination of PW-1. The Public Prosecutor has sought to examine the witness on the strength of the document i.e., the statement rendered under Section 164(5) of the Cr.P.C. What is permitted in law is usage of the document for contradiction or corroboration. In the considered view of the Court, it is being used for the said purpose. It is not marked but it is only used for contradiction or corroboration. I deem it appropriate to notice the judgments relied on by the learned senior counsel to contend that a statement under Section 164 of the Cr.P.C., cannot be marked in evidence.

8. The Apex Court in the case of CRIMINAL TRIALS GUIDELINES REGARDING INADEQUACIES AND DEFICIENCIES, IN RE v. STATE OF ANDHRA PRADESH1 has held as follows:

".... .... ....

12. It was pointed out by the learned Amici Curiae that the practice adopted predominantly in all trials is guided by the decision of this Court in Bipin Shantilal Panchal v. State of 1 (2021) 10 SCC 598 17 Gujarat [Bipin Shantilal Panchal v. State of Gujarat, (2001) 3 SCC 1: 2001 SCC (Cri) 417] with respect to objections regarding questions to be put to witnesses. This Court had termed the practice of deciding the objections, immediately as "archaic" and indicated what it felt was an appropriate course: (SCC pp. 5-6, paras 13-15) "13. It is an archaic practice that during the evidence-collecting stage, whenever any objection is raised regarding admissibility of any material in evidence the court does not proceed further without passing order on such objection. But the fallout of the above practice is this :

Suppose the trial court, in a case, upholds a particular objection and excludes the material from being admitted in evidence and then proceeds with the trial and disposes of the case finally. If the appellate or the revisional court, when the same question is recanvassed, could take a different view on the admissibility of that material in such cases the appellate court would be deprived of the benefit of that evidence, because that was not put on record by the trial court. In such a situation the higher court may have to send the case back to the trial court for recording that evidence and then to dispose of the case afresh. Why should the trial prolong like that unnecessarily on account of practices created by ourselves. Such practices, when realised through the course of long period to be hindrances which impede steady and swift progress of trial proceedings, must be recast or remoulded to give way for better substitutes which would help acceleration of trial proceedings.

14. When so recast, the practice which can be a better substitute is this: Whenever an objection is raised during evidence taking stage regarding the admissibility of any material or item of oral evidence the trial court can make a note of such objection and mark the objected document tentatively as an exhibit in the case (or record the objected part of the oral evidence) subject to such objections to be decided at the last stage in the final judgment. If the court finds at the final stage that the objection so raised is sustainable the Judge or Magistrate can keep such evidence excluded from consideration. In our view there is no illegality in adopting such a course. (However, we make it clear that if the objection relates to deficiency of stamp duty of a document the court has to 18 decide the objection before proceeding further. For all other objections the procedure suggested above can be followed.)

15. The above procedure, if followed, will have two advantages. First is that the time in the trial court, during evidence-taking stage, would not be wasted on account of raising such objections and the court can continue to examine the witnesses. The witnesses need not wait for long hours, if not days. Second is that the superior court, when the same objection is recanvassed and reconsidered in appeal or revision against the final judgment of the trial court, can determine the correctness of the view taken by the trial court regarding that objection, without bothering to remit the case to the trial court again for fresh disposal. We may also point out that this measure would not cause any prejudice to the parties to the litigation and would not add to their misery or expenses."

13. It was argued by the Amici Curiae that the procedure, whereby the courts record answers to all questions, regardless of objections, leads to prolonged and lengthy cross-examination, and more often than not, irrelevant facts having no bearing on the charge or the role of the accused, are brought on record, which often result in great prejudice. It is pointed out that due to the practice mandated in Bipin Shantilal Panchal [Bipin Shantilal Panchal v. State of Gujarat, (2001) 3 SCC 1 : 2001 SCC (Cri) 417] , such material not only enters the record, but even causes prejudice, which is greatly multiplied when the appellate court has to decide the issue. Frequently, given that trials are prolonged, the trial courts do not decide upon these objections at the final stage, as neither the counsel addresses arguments. Therefore, it is submitted that the rule in Bipin Shantilal Panchal [Bipin Shantilal Panchal v. State of Gujarat, (2001) 3 SCC 1: 2001 SCC (Cri) 417] requires reconsideration."

The Apex Court, a little earlier, in the case of SOMASUNDARAM v.

STATE2 has held as follows:

                                     "....    ....     ....


2
    (2020) 7 SCC 722
                              19



Purport and value of Section 164 CrPC

81. Section 164 CrPC enables the recording of the statement or confession before the Magistrate. Is such statement substantive evidence? What is the purpose of recording the statement or confession under Section 164? What would be the position if the person giving the statement resiles from the same completely when he is examined as a witness? These questions are not res integra. Ordinarily, the prosecution which is conducted through the State and the police machinery would have custody of the person. Though, Section 164 does provide for safeguards to ensure that the statement or a confession is a voluntary affair it may turn out to be otherwise. We may advert to statements of law enunciated by this Court over time.

82. As to the importance of the evidence of the statement recorded under Section 164 and as to whether it constitutes substantial evidence, we may only advert to the following judgment i.e. in George v. State of Kerala [George v. State of Kerala, (1998) 4 SCC 605 : 1998 SCC (Cri) 1232 : AIR 1998 SC 1376] : (SCC p. 624, para 36) "36. ... In making the above and similar comments the trial court again ignored a fundamental rule of criminal jurisprudence that a statement of a witness recorded under Section 164 CrPC, cannot be used as substantive evidence and can be used only for the purpose of contradicting or corroborating him."

83. What is the object of recording the statement, ordinarily of witnesses under Section 164 has been expounded by this Court in R. Shaji v. State of Kerala [R. Shaji v. State of Kerala, (2013) 14 SCC 266 : (2014) 4 SCC (Cri) 185] : (SCC p. 279, paras 27-28) "27. So far as the statement of witnesses recorded under Section 164 is concerned, the object is twofold; in the first place, to deter the witness from changing his stand by denying the contents of his previously recorded statement, and secondly, to tide over immunity from prosecution by the witness under Section 164. A proposition to the effect that if a statement of a witness is recorded under Section 164, his evidence in court should be discarded, is not at all 20 warranted. (Vide Jogendra Nahak v. State of Orissa [Jogendra Nahak v. State of Orissa, (2000) 1 SCC 272: 2000 SCC (Cri) 210] and CCE v. Duncan Agro Industries Ltd. [CCE v. Duncan Agro Industries Ltd., (2000) 7 SCC 53 : 2000 SCC (Cri) 1275] )

28. Section 157 of the Evidence Act makes it clear that a statement recorded under Section 164 CrPC, can be relied upon for the purpose of corroborating statements made by witnesses in the committal court or even to contradict the same. As the defence had no opportunity to cross-examine the witnesses whose statements are recorded under Section 164 CrPC, such statements cannot be treated as substantive evidence."

84. Thus, in a case where a witness, in his statement under Section 164 CrPC, makes culpability of the accused beyond doubt but when he is put on the witness stand in the trial, he does a complete somersault, as the statement under Section 164 is not substantial evidence then what would be the position? The substantive evidence is the evidence rendered in the court. Should there be no other evidence against the accused, it would be impermissible to convict the accused on the basis of the statement under Section 164."

(Emphasis supplied)

9. A Division Bench of this Court in HANUMANTHA MOGAVEERA v. STATE OF KARNATAKA3 has held as follows:

".... .... ....

23. The first point of reference is, whether the statement which has been recorded under Section 164 of Cr.P.C. could be considered to be an evidence under Section 35 of the POCSO Act. In our considered view, the same cannot be equated as one and the same. As already noted, a statement under Section 164 of Cr.P.C., is during the course of investigation or at any time 3 ILR 2021 KAR 3469 21 afterwards before the commencement of the trial. But, the evidence recorded before the Special Court under Section 35 of the POCSO Act is during the course of the trial. The two cannot be equated and neither are they on same plane.

               ...                  ...                  ...
                32. Recently,     the      Hon'ble     Supreme      Court

in Somasundaram @ Somu v. State Reptd. by the Deputy Commissioner of Police [(2020) 7 SCC 722.], (Somasundaram) has discussed the purpose and value of statement of confession recorded under Section 164 Cr.RC. and in the context of whether such a statement recorded under Section 164 Cr.RC, constitutes substantial evidence. It was observed that it cannot be used as substantive evidence and it can only be used for contradicting or corroborating the maker of the statement. While placing reliance on George v. State of Kerala [(1998) 4 SCC 605.] , and while referring to R. Shaji v. State of Kerala [(2013) 14 SCC 266.] it was observed that the statement of witnesses recorded under Section 164 Cr.P.C. has two-fold object : firstiy, to deter the witness from changing his stand by denying the contents of his previously recorded statement, and secondly, to tide over immunity from prosecution by the witness under Section 164 Cr.P.C. It was also categorically observed that if a statement of witness is recorded under Section 164 Cr.P.C., his evidence in Court should be discarded, is not at all warranted, vide Jogendra Nahak v. State of Orissa [(2000) 1 SCC 272.].

... ... ...

38. In view of the aforesaid discussion, we answer question No. 1 by holding that the statement recorded under Section 164 of Cr.P.C., cannot be considered to be evidence under Section 35 of the POCSO Act."

10. The learned senior counsel has also placed reliance upon the judgment of the High Court of Telangana in CHOPPARI KUMAR v. STATE OF TELANGANA4 wherein it is held as follows:

                                  "....    ....    ....
4
    2022 Crl.L.J. 3936
                                 22




6. The practice adopted by the trial Court in marking Section 164 CrPC statement is incorrect. Statement of a witness recorded under Section 164 CrPC is a previous statement and can only be confronted in accordance with Section 145 of the Evidence act and relevant portion should be made part of the deposition. It appears that for the reason of witness accepting his statement under Section 164 of CrPC, it was marked, which procedure is incorrect. For the purpose of adjudicating the appeal, the statement of Ex.P12 is extracted above."

The Apex Court in Criminal Trials supra was streamlining the procedure adopted for speedy disposal of cases. While considering the point, the Apex Court holds that omnibus marking of entire statement under Sections 161 and 164 shall not be done; it is not done in the case at hand. The Apex Court in the case of SOMASUNDARAM supra also holds that statement recorded under Section 164 of the Cr.P.C., if it is found to be genuine, it can be used as an important piece of evidence to connect the accused with the crime. The Apex Court at paragraph 84 observes that in case where a witness in the statement under Section 164 makes culpability of the accused beyond doubt but when he is put on the witness stand in the trial, he does a complete somersault. The substantive evidence rendered would be in the court at the time of trial. Section 164 statement is not a substantive evidence.

23

11. The Division Bench of this Court in HANUMANTHA MOGAVEERA'S case supra while answering challenge to the trial in a POCSO case observes that the victim's 164 statement cannot be marked. Same goes with the Telangana High Court. It is not marked in the case at hand. The attempt to mark is thwarted by the order passed by the concerned Court.

12. It becomes apposite to refer to the statement relied on by the Additional Special Public Prosecutor in the case of RAM KISHAN SINGH v. HARMIT KAUR5 wherein the Apex Court holds as follows:

".... .... ....

8. A statement under Section 164 of the Code of Criminal Procedure is not substantive evidence. It can be used to corroborate the statement of a witness. It can be used to contradict a witness. The first information report was considered by the Sessions Judge. Any special consideration of the statement of Hazura Singh under Section 164 of the Code of Criminal Procedure could not have produced a different result by reason of the conclusions of the Sessions Judge as to rejecting the oral evidence of Nihal Kaur, Harmit Kaur and Hazura Singh as unreliable, untruthful and unworthy of credence.

... ... ...

10. The High Court in setting aside the acquittal said that the result would have been different if the Sessions Judge had taken into consideration the statement of Hazura Singh Exhibit 5 (1972) 3 SCC 280 24 P-4 with which Hazura Singh had been confronted. In cross- examination Hazura Singh said that the statement before the Magistrate Exhibit P-4 was made under threat and was a wrong statement. The Sessions Judge found that Hazura Singh made the same statement disowning the first information report. Hazura Singh was torn in his conscience between emotion for his son the appellant on the one hand and his wife Nihal Kaur and the deceased son Bharpur Singh on the other."

The Apex Court holds that a statement under Section 164 of the Cr.P.C., is not substantive evidence. It can be used to corroborate a witness. It is exactly what the prosecution has attempted in the evidence that is recorded in the case at hand.

13. In somewhat identical circumstance, the High Court of Calcutta in SK. KHELAFAT MOJHI v. THE STATE OF WEST BENGAL6 has held as follows:

"The present petitioner is facing his trial of an offence punishable under Section 376 of the Indian Peal Code before the Learned Additional District & Sessions Judge, Fast Track 2nd Court, Uluberia, Howrah. In course of such trial, the statement of the victim girl recorded under Section 164 of the Code of Criminal Procedure was tendered by the Investigating Officer of the case and was marked as Exhibit -- 9. However, defence raised an objection to that on the ground no statement under Section 164 of the Code can be marked exhibit and be admitted into evidence without the Learned Magistrate concerned who recorded such statement being examined in Court. The Learned Trial Court rejected such objection. Hence, this Criminal Revision.
6
2010 SCC OnLine Cal.1063 25 "2. Heard Mr. Rabindra Nath Pal, Learned Counsel appearing for the petitioner, Mr. Debabrata Roy, Learned Counsel appearing for the State as well as Mr. Manjit Singh, appearing as Amicus Curiae.
3. In this case, the short question that arises for decision, as to whether a statement recorded under Section 164 of the Code of Criminal Procedure can be admitted into evidence and be marked as exhibit, without the concerned Magistrate recorded such statement being examined during the trial.
4. According to the Learned Advocate of the petitioner, although the Learned Magistrate was very much available but in spite of repeated summons were issued, he did not turn up. He further submitted that it transpired from the 164 statement of the victim that the Learned Magistrate has recorded something incriminating against the petitioner, which has not been stated by the victim girl in her evidence during the trial. Thus, he submitted if the Learned Magistrate is not examined, then in that case the accused shall lost the opportunity to take such contradiction with reference to the evidence of the victim girl.
On the other hand, Mr. Debabrata Roy, Learned Counsel appearing for the State, submitted before this Court that there is no bar to exhibit a statement recorded under Section 164 of the Code of Criminal Procedure without the examination of the concerned Magistrate recorded the same and such statement may be taken into consideration by the Trial Court.
5. Whereas, according to Mr. Manjit Singh, Advocate appearing as Amicus Curiae, there is no bar in exhibiting a statement recorded by a Learned Magistrate, be that be a confession of an accused or a statement of a witness without examining the Learned Magistrate during the course of trial. According to him, such statement can very well be tendered into evidence by the Investigating Officer of this case. In support of his submissions, Mr. Singh relied on a decision of the Hon'ble Supreme Court in the case of Madi Ganga v. State of Orissa, reported in AIR 1981 SC 1165. In paragraph 5 of the said decision, the Hon'ble Supreme Court held as follows;
26
"5. ........The Learned Magistrate has put to the accused all the necessary questions to satisfy himself that the confession was voluntary. He has also appended the necessary certificate. We do not accept Shri Jain's submission that the Learned Magistrate should have been examined as a witness. Section 80 of the Evidence Act makes the examination of the Magistrate unnecessary. It authorizes the Court to presume that the document is genuine, that any statements as to the circumstances under which it was taken are true and that such confession was truly take in accordance with law."

Mr. Singh further relied on a decision in the case of Guruvindapalli Anna Rao & Ors. v. The State of A.P., reported in 2003 Cri. L.J. 3253, where the Hon'ble Division Bench of the Andhra Pradesh High Court in paragraph 7 held as follows;

"7. We could like to put one more discrepancy on record, viz., that while recording evidence, the learned II Additional Sessions Judge had summoned the I Additional Munsif Magistrate, Tenali (P.W. 10) to prove the statement of P.W. 1 recorded by him under Section 164, Cr.P.C. This Court has already ruled if any Magistrate records the statement of a witness under Section 164, Cr.P.C., it is not necessary for the Sessions Judges to summon that Magistrate to prove the contents of the statement recorded by him. This Court has already ruled that when a Magistrate, discharging his official functions as such, records the statement of any witness under Section 164, Cr.P.C., such statement is a 'public document' and it does not require any formal proof. .............."

Mr. Singh relied on a Special Bench decision of our High Court in the case of Padam Prashad Upadhyaya v. Emperor, reported in AIR 1929 Calcutta 617, Special Bench. The relevant portion of page 626 is quoted below;

"S. 80, Evidence Act does not deal with the question of admissibility of the documents referred to therein but simply dispenses with the necessity of their formal proof by raising the presumption that everything in connection with them had been legally and correctly done i.e., (i) that the documents purporting to be record of evidences or statements or confessions are genuine (ii) that the statements as to the circumstances under which they were taken made by the officer who affixed his signature are true 27 and (iii) that the evidence, statement or confession was duly taken."

Lastly, Mr. Singh relied on another decision in the case of Sadulla v. Emperor, reported in AIR 1938 Lahore 477. The Lahore High Court held as follows;

"The fact that the person who made the statement under S. 164 is the person in Court can be proved by the police officer who had the statement recorded and the trying Magistrate need not be examined."

6. Now, having regards to the case laws relied upon by Mr. Singh, indisputably a statement of witness recorded under Section 164 of the Code can very well be admitted into evidence and be marked as exhibit without the Learned Magistrate who recorded the statement being examined in Court. But, such statement not being a substantive piece of evidence can only be used either to contradict or to corroborate the maker thereof. According to the learned advocate of the petitioner some incriminating statement although was made by the victim in her statement recorded under Section 164 of the Code, but such statement was not found place in her substantive evidence in Court, if that be so non- examination of the Learned Magistrate recorded such statement will not in any way prejudice the petitioner.

This criminal revision has no merit and accordingly stands dismissed. Interim order, if any, stands vacated.

At the end this court record its deep appreciation for the assistance rendered by Mr. Manjit Singh, advocate appearing as Amicus Curiae."

(Emphasis supplied) The first paragraph captures the issue before the Court. It was the statement of the victim girl recorded under Section 164 to be marked as exhibit and to be admitted in evidence. The contention is 28 found at paragraph-5 and finding at paragraph-6. The Calcutta High Court holds, indisputably the statement of the witness recorded under Section 164 of the Cr.P.C. can very well be admitted into evidence. But such statement not being substantive piece of evidence can only be used either to contradict or corroborate the maker thereof.

14. The High Court of Bombay in VINOD v. STATE OF MAHARASHTRA7 again answering a similar issue has held as follows:

".... .... ....

2. The petitioner is seeking reliefs as under:

B) The unilateral decision of the learned trial Court to Exhibit the statements of the witnesses recorded under Section 164 of the Criminal Procedure Code, 1973 without they being spoken about in the testification by the witnesses before the Court while recording their evidence, may kindly be faulted and that the exhibition done by the learned trial Court from Exh. 116 to 122 of the trial Court record, i.e. in Special Case (child) No. 10 of 2018 may kindly be ordered to be upset and these statements de-

exhibited;

C. In the alternative, the defence be permitted to cross-examine the relevant witnesses on their respective statements recorded under Section 164 Cr. P.C. by allowing the application of the Petitioner recorded at Exh.

7

2021 SCC OnLine Bom. 2353 29 135 of the lower Court proceeding, being Special Case (child) No. 10 of 2018, and consequently, upsetting of the impugned order of the learned trial Court passed below Exh. 135 decided on 25.02.2021.

3. It is contended that the petitioner is facing trial for the offences punishable under Sections 376(2)(i), 323 read with Section 34 of the Penal Code, 1860 (for short 'IPC') read with Sections 4, 5(m), 6 and 8 of the Protection of Children from Sexual Offences (POCSO) Act, 2012.

4. The charge came to be framed against the petitioner on 12.03.2018. Thereafter, the charge was altered on 12.02.2020. The prosecution led the evidence of the victim and others. The prosecution has closed the evidence and the matter was listed for hearing on 17.02.2021. During the arguments of the Public Prosecutor, the petitioner came to know that the trial Court has exhibited the statements of witnesses recorded under 164 of the Code of Criminal Procedure (for short "Cr.P.C.") without giving notice to the petitioner. The petitioner had submitted an application (Exh. 135) for recalling of witnesses for cross-examination in the light of their statements recorded under Section 164 of the Cr. P.C. The said application came to be rejected. While rejecting the application, the trial Court has passed remarks against the Advocate of the petitioner. The said remarks are un-warranted hence, are required to be set aside. It is also prayed that the statements of witnesses recorded under Section 164 of the Cr. P.C. be de-exhibiated and in the alternative the petitioner be allowed to cross examine the witnesses.

5. Heard Mr. Hemant Surve, the learned counsel on behalf of the petitioner and Mrs. Geeta L. Deshpande, the learned APP on behalf of the Respondent-State.

6. Learned counsel for the petitioner has raised following questions which are as under:

"a. Whether, the statements recorded under Section 164 of the Code of Criminal Procedure, 1973 before the learned Magisterial Court, could be exhibited under Section 80 of the Evidence Act, 1872 whereby the right of the accused to question 30 the prosecution witnesses on these statements could be snatched away?

b. Whether, the statements under Section 164 of the Code of Criminal Procedure, 1973 could be exhibited unilaterally without even affording of the copies of these statements to the accused?

c. Whether, the observations of the learned Judge, while adjudicating the application under scrutiny by this Honourable Court, were at all warranted? and d. Whether, such observations correspond to the factuality?

7. Learned counsel for the petitioner submitted that the trial Court is likely to read the statement of witnesses recorded under Section 164 of the Cr. P.C. as an evidence against the petitioner, which is not permissible. To substantiate his case he relied on the ratio laid down in the case of Hanumantha Mogaveera v. State of Karnataka in the case of Criminal Petition No. 2951 of 2020.

8. In the case cited supra the Hon'ble Chief Justice of the Karnataka High Court by order dated 12.01.2021 constituted a Bench to consider the reference made by the Single Judge of that Court under the provisions of Protection of Children from Sexual Offences Act, 2012 ("POCSO Act") and under Section 164 and other provisions of the Code of Criminal Procedure ("Cr.P.C."). The Single Judge has made reference to the Division Bench in following terms:

"26. At this juncture, it is brought to the notice of this Court that when already the co-ordinate Bench in the case of Vinay v. State of Karnataka, rep. by Special PP, (Supra) and other two co-ordinate Benches have taken a different view and this Court is taking a different view, then under such circumstances, the matter has to be referred to the Larger Bench to consider the aspect of laying down the law. In that light, I am of the considered opinion that the matter requires to be referred to the Larger Bench to consider the following issues:
31
i) Whether the evidence which has been recorded under Section 164 of Cr. P.C. can be considered to be an evidence under Section 35 of the POCSO Act?
ii) If the evidence of the child has not been recorded within a period of thirty days of taking cognizance of the offence, and if the Special Court does not complete the trial within a period of one year from the date of taking cognizance, whether accused is entitled to be released on bail holding that it is a default clause which gives a right to the accused?"

9. The Hon'ble Bench has answered the issue No. 1 by holding that the statement recorded under Section 164 cannot be considered to be evidence under Section 35 of the POCSO Act. The Hon'ble Bench has answered the issue No. 2 by holding that non compliance of Section 35 of POCSO Act cannot be a basis for releasing accused on bail as that could be the misreading of the provisions.

10. In view of the above ratio, it can be said that the statements of witnesses recorded under Section 164 of the Cr. P.C. cannot be considered to be the evidence under Section 35 of the POCSO Act.

11. It is the basic case of the petitioner that the Court has exhibited the statements of witnesses recorded under Section 164 of the Cr. P.C. without giving notice to the petitioner. According to the petitioner, the said act of the Court is unilateral and affected his rights. Admittedly the statements of witnesses are recorded by the Judicial Magistrate First Class with the help of Section 80 of the Indian Evidence Act. To appreciate the above contention one has to fall back upon the provisions of Section 80 of the Act. Therefore, the provisions of Section 80 of the Act are required to be considered, which runs as under:

"80. Presumption as to documents produced as record of evidence, - Whenever any document is produced before any Court, purporting to be a record or memorandum of the evidence, or of any part of the evidence, given by a witness in a judicial proceeding or before any officer authorised by law to take such evidence, 32 or to be a statement or confession by any prisoner or accused person, taken in accordance with law, and purporting to be signed by any Judge or Magistrate, or by any such officer as aforesaid, the Court shall presume-
that the document is genuine; that any statements as to the circumstances under which it was taken, purporting to be made by the person signing it, are true, and that such evidence, statement or confession was duly taken."

12. On this point a useful reference can be made to the ratio laid down in the case of Madi Ganga v. State of Orissa reported in (1981) 2 SCC 224 : AIR 1981 SC 1165, wherein it is held that:

"Section 80 of the Evidence Act makes the examination of the Magistrate unnecessary. It authorises the Court to presume that the document is genuine, that any statements as to the circumstances under which it was taken are true and that such confession was truly taken in accordance with law."

13. Admittedly, during the cross-examination of witnesses, their statements recorded under Section 164 of the Cr. P.C. were not shown to them but witnesses have categorically stated that their statements were recorded by the Judicial Magistrate First Class during the course of the investigation. So there is no dispute that the statements of witnesses were recorded by the Magistrate under Section 164 of the Cr. P.C.

14. On perusal of the impugned order (Exh. 135), the trial Court has made it clear that the statements of witnesses under Section 164 of the Cr. P.C. were the part of the charge-sheet. The copies of the said statements were provided to the petitioner. The petitioner has also put some questions to the witnesses wherein, the witnesses have admitted that their statements were recorded by the Judicial Magistrate First Class. It appears that inspite of having statements of witnesses recorded under Section 164 of the Cr. P.C., the petitioner has not cross-examined the witnesses, with reference to the contents of said statements. The statements of witnesses 33 are recorded under Section 164 of Cr. P.C. were exhibited on 20.12.2019. Thereafter, the matter was adjourned for time to time for arguments.

15. The petitioner came with a story that he came to know about the exhibition of statements of witnesses recorded under Section 164 of Cr. P.C. on 17.02.2021 during the arguments of the public prosecutor. It is not disputed by the petitioner that copies of the statements under Section 164 have been supplied to him along with the charge-sheet. So, the petitioner was well aware of the contents of the statements so he could have confronted the witnesses with the aid of the said statements recorded under Section 164 of the Cr. P.C. Now the petitioner cannot take stand that he was un- aware of the contents of the statements, therefore, he must be given chance to cross-examine witnesses on the basis of statements recorded under Section 164 of Cr. P.C. It is the mandate of law that the evidence of the victim should be recorded within one month from taking cognizance of the offence, which is done by the trial Court, therefore, the victim cannot be recalled for cross- examination. If she is allowed to be re-called for cross- examination, then it would be like causing trauma to her. The Trial Court has exhibited the statements of witnesses under Section 164 of the Cr. P.C. as per the provisions of law. At the same time, I must mention here that the said statements cannot be read in evidence as observed in the case of Hanumantha cited (supra). It cannot be said that as the trial Court has exhibited documents, therefore, the petitioner has caused prejudice. Therefore, on this count, the petitioner is not entitled for de-exhibition of the statements of witnesses recorded under Section 164 of the Cr. P.C. or recalling of witnesses for further cross- examination."

(Emphasis supplied) The second paragraph captures the issue. The issue is whether usage of Section 164 statement is for corroboration or 34 contradiction. The facts are found in paragraph 4. As found in the case at hand, the action of marking the document comes to be rejected. The Bombay High Court answers it holding that it is not a substantive piece of evidence but can be used for corroboration or contradiction.

15. If the law as laid down by the Apex Court, this Court or other High Courts is applied to the case at hand, what would unmistakably emerge is that a statement made under Section 164 of the Cr.P.C., is not completely barred in law to mark the said statement, but it is not a substantive evidence and it being characterized as not a substantive evidence, it is only in a slightly higher pedestal than a statement made under Section 161 of the Cr.P.C., before the Investigating Officer. It can only be used for contradiction or corroboration at the time of cross-examination.

What is done in the case at hand, in the considered view of the Court, is exactly the same.

16. These are grounds that can be urged before the appellate forum in the event the case would go against the accused. This 35 Court, in exercise of jurisdiction under Section 482 of the Cr.P.C., cannot, during the trial, enter into and direct as to how the trial should be conducted, unless the conduct of the trial would result in miscarriage of justice. I do not find any such warrant in the case at hand. As observed hereinabove, it is always open to urge these contentions at the relevant point in time before the appropriate fora. I decline to exercise my jurisdiction under Section 482 of the Cr.P.C.

17. In the result, the petition lacking in merit stands rejected.

Consequently, pending applications if any, also stand disposed.

Sd/-

(M. NAGAPRASANNA) JUDGE bkp CT:SS