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 8]

Supreme Court of India

Babu Ram Sharma vs State Of U.P. And Ors. on 2 September, 2002

Equivalent citations: JT2002(8)SC496, AIRONLINE 2002 SC 638

Bench: M.B. Shah, D.M. Dharmadhikari

ORDER

1. Leave granted.

2. Heard the learned counsel for the parties.

3. By order dated 30.1.2001, IIIrd judicial magistrate, Meerut issued summons for the offences punishable under Sections 323/34, 324/34, 307/34 and 506 IPC, in complaint No. 1406 of 2000. Against that order, respondent Nos. 2 and 3 preferred criminal revision No. 154 of 2001 before the sessions judge, Meerut. After considering the evidence which was recorded in the inquiry under Section 200 of Criminal Procedure Code, the 7th additional, district judge, Meerut arrived at the conclusion that on the basis of available evidence on record, the trial court rightly exercised its jurisdiction in summoning the accused. Hence, revision application was dismissed by judgment and order dated 25.1.2002.

4. Against that order, criminal misc. writ petition No. 830 of 2002 was preferred before the High Court and the High Court set aside the order passed by the magistrate issuing summons against respondent Nos. 2 and 3 herein for the offence punishable under Section 307 (PC on the ground that magistrate had examined only two witnesses along with the complainant and has passed the order summoning the accused and, therefore, it was violative of Section 202 of the Criminal Procedure Code.

5. At the time of hearing of this matter, learned counsel for the appellant states that complainant is relying upon the evidence of the witnesses who were examined by the magistrate during inquiry under Section 202 Cr.P.C.

6. In the present case, it has been pointed out by the appellant that he has examined all the relevant witnesses including eyewitnesses, police constable, who took him to the hospital for examination of the injuries and the medical officer who examined him and, therefore, there was no question of not examining the relevant witnesses.

7. In this view of the facts and judgment rendered by this Court in Rosy and Anr. v. State of Kerala and Ors., the impugned order passed by the High Court quashing the issuance of summons cannot be sustained.

8. In the result this appeal is allowed, impugned order passed by the High Court is set aside. Judicial magistrate, Meerut to follow the further procedure prescribed in the Criminal Procedure Code.