Gauhati High Court
Page No.# 1/3 vs The State Of Assam on 14 August, 2025
Page No.# 1/30
GAHC010150132025
2025:GAU-AS:10847
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Crl.Pet./800/2025
GAURAV UPADHYAYA
S/O- LATE SHYAM SUNDAR UPADHYA,
R/O- GOVT. QUARTER NO- B-II/ZONE -II, ASSAM POLICE HOUSING
COMPLEX, ULUBARI, GUWAHATI-07, ASSAM
VERSUS
THE STATE OF ASSAM
REP. BY THE PP, ASSAM
2:LEENA DOLEY
W/O-LATE NILOTPAL LAHON
R/O- H.NO-54
BELTOLA COLLEGE ROAD
BELTOLA
KAMRUP METR
Advocate for the Petitioner : MR. A AHMED, MR I U CHOUDHURY,U U KHAN
Advocate for the Respondent : PP, ASSAM, A J KASHYAP (R-2),MR. K KAKOTI(R-2),MR H K
NATH(R-2),ANZIR ALI MIR(R-2)
Page No.# 2/30
BEFORE
HONOURABLE MRS. JUSTICE SHAMIMA JAHAN
JUDGMENT
Date : 14-08-2025 This is an application filed under Section 528 of the BNSS 2023 read with Article 227 of the Constitution of India, challenging the exercise of power by the learned Session Judge, Karbi Anglong, Diphu in hearing POCSO case being POCSO Case No. 37/2021 registered under Section 345/345A of the IPC read with Section 10 of Protection of Children from Sexual Offences Act, 2012 (herein after shortly as POCSO Act) as well as challenging the order dated 18.06.2025 passed by the learned Session Judge, Karbi Anglong, Diphu by which the charge was framed against the accused person. The petitioner has also challenged the order of framing charge on the additional ground that the learned Session Judge, Karbi Anglong, Diphu framed the same in absence of the accused person.
FACTS
2. The prosecution case as is unfolded by the FIR reveals that the petitioner who was the Superintendent of Police, Karbi Anglong, Assam allegedly molested the 13 year old daughter of the informant on 31.12.2019 in his official residence in Diphu, Karbi Anglong. The informant stated that on the said day, the accused and his wife invited the informant along with her victim daughter as well as 9 year old son to attend the birthday party of his elder son, to which they attended and Page No.# 3/30 during the party, the accused person took the informant as well as her children to his tower building and on reaching the same when the informant went to the washroom, the accused person was stated to have forcibly kissed the victim on her lips and that it was witnessed by her son. She further stated that the accused person had arranged a room for the informant and her family to stay at night and went to drop them after the party was over and on reaching the suite, the accused person put his hand on the stomach of her daughter from behind and touched her private parts on the pretext of showing a video and that again on leaving the said place, the accused person is stated to have tried to kiss the victim which the victim resisted. The informant also stated that the victim did not tell her about the incident on the said night but on the next day she told the informant and that the informant asked the accused person and confronted him to which the accused person admitted his actions and said that he had done so in an inebriated state and that thereafter the FIR was lodged. On receipt of the said FIR, the police registered the case as All Women P.S. Case No. 5/2020 under Section 354 IPC read with Section 10 of POCSO Act, 2012 and investigated the case.
3. Thereafter, the said case was transferred to CID by order dated 06.01.2021 by the DGP, Assam. During the investigation, the Investigation Officer made a prayer for adding Section 354(4) of the IPC and the provision of Scheduled Caste and Schedule Tribes (Prevention of Atrocities) Act (shortly as STSC Act), which was Page No.# 4/30 allowed by the Magistrate. The addition of the provision of STSC Act was put to challenge by the petitioner in a criminal petition as well as in writ proceedings before the High Court. During the said proceedings, an interim order was passed by which the provision of the STSC Act was directed not to be applied in the present proceeding until the issue of the victim being a Schedule Tribe is settled by the State Level Caste Scrutiny Committee.
4. On completion of the investigation, the police submitted the charge sheet against the petitioner before the Addl. Session Judge-2, Kamrup (M) being the charge sheet No. 44/2021 on 31.03.2021 under Section 354/354A of the IPC read with Section 10 of POCSO Act. However, while submitting the charge sheet, the I.O made a further prayer to allow him to continue with the further investigation of the case as provided under Section 173(8) of the Cr.PC. The Addl. Session Judge-2 Kamrup (M) vide order dated 08.04.2021 took cognizance of the offence and issued summon to the accused person/petitioner. The said cognizance order is again put to challenge in a criminal petition before the High Court on the ground that the said Court had no jurisdiction to try the same. During the pendency of the aforesaid criminal petition, the learned Session Judge, Kamrup(M) vide order dated 20.05.2021 withdrew the case record from the Court of learned Addl. Session Judge-2, Kamrup(M) and transferred the same to the Court of the learned Special Judge POCSO Kamrup(M) for disposal. However, thereafter the Hon'ble High Court Page No.# 5/30 vide order dated 17.11.2021 passed in the said criminal petition, in view of the submissions made by the parties concerned that the cause of action was in Diphu and in virtue of Section 177 of the Cr.PC which requires case to be conducted within the jurisdiction where the offence was committed, transferred the case from Addl. Session Judge-2, Kamrup(M), Guwahati to Special Judge Diphu, for trial and disposal of the same.
5. The learned Addl. District and Session Judge-cum-Special Judge, Diphu, Karbi Anglong thereafter took up the matter for hearing. During the proceeding, the accused person took up another issue of non-service of documents to him by filing an application under Section 207 of the Cr.PC. In response to the said application, this Hon'ble High Court had ordered for supply of documents to the petitioner. However, the I.O had supplied only the name of the witnesses without the depositions thereof. The accused person had again approached the High Court for supply of the remaining documents. However, the High Court directed him to approach the Sessions Judge for the same. The learned Special Judge, POCSO, Karbi Anglong, Diphu vide order dated 06.11.2024 however, dismissed the application filed under Section 207 Cr.PC on the ground that the petitioner did not specify which documents were not furnished to him with the further finding that the Court vide order dated 18.01.2024 had already furnished all the documents and the said Court had fixed the case for consideration of charge. Be it stated Page No.# 6/30 herein that the accused person had filed the petition under Section 207 of the Cr.PC for documents which were not relied upon by the I/O while filing the charge sheet. Thereafter, the learned Court of Sessions Judge-cum-Special Judge, Karbi Anglong, Diphu vide order dated 18.06.2025, on a further application made by the petitioner for documents under Section 230 of the BNSS, 2023, dismissed the same on the ground that at the time of framing of charge, the evidence of accused cannot be put forth. The learned Court observed that during the framing of charge, roving and fishing enquiry is impermissible and that the same can be framed on the records of the case and documents filed by the prosecution as well as on the submissions of the accused and the prosecution and on the same, the learned Special Judge rejected the said ground.
6. Thereafter, the learned Sessions Judge-cum-Special Judge after hearing on the charge against the petitioner, framed Charge under Section 10 of POCSO Act and Section 354/354A of the IPC. While framing the charge, the learned Trial Court considered the materials on record, the statement of the victim and after hearing both the sides, the learned Trial Court after framing the charge, as mentioned above, further observed that during hearing on charge physical presence of the accused was not necessary and the same was framed in the presence of the learned counsel for the petitioner. He further observed that the presence of the accused person is required only when the charge is explained to him and at that Page No.# 7/30 stage, he has to be asked as to whether he pleads guilty or intends to face trial which according to the learned Court can be done on the next date of hearing and thereby fixed the case on 21.07.2025. It is this order that is challenged by the petitioner before this Court.
7. The petitioner has challenged the said order dated 18.06.2025 by the instant petition on two (2) grounds i.e., (i) the learned Sessions Judge-cum-Special Judge had no power to hear the matter and pass the order in a POCSO case and (ii) the learned Judge could not have framed the charged in absence of the accused person stated to be in violation of Section 228 of the Cr.PC. This Court vide order 10.07.2025 after hearing the counsels had passed an interim order by which the next date fixed by the learned Sessions Judge as 21.07.2025 was directed to be postponed and the said interim order has continued till date.
SUBMISSIONS
8. Mr. K.N. Choudhury, learned Senior Counsel assisted by Mr. A. Ahmed, learned counsel for the petitioner submits before this Court that under Section 28 of the POCSO Act, it is provided that for speedy trial, the State Government in consultation with the Chief Justice of the High Court will designate, for each district, a Court of Session to be a Special Court to try offence under the POCSO Act, by issuing a notification in the official gazette. He further submits that the proviso appended to the said Section stipulates that if a Court of Session is already Page No.# 8/30 notified as a Children's Court under Commission For Protection Of Child Rights Act, 2005, (herein referred to as 'Act of 2005) the same shall be deemed to be a Special Court under the said Section. The learned Senior Counsel had submitted that by virtue of Sub-Section 1 of Section 28 of the POCSO Act, it is the Government of the State who in consultation with the Chief Justice of the High Court, shall appoint the Special Court to try cases under the POCSO Act. He pointed out, to the additional affidavit filed by the petitioner in the instant proceedings. By the said additional affidavit, two notifications were annexed and the same were relied on, by the learned Senior Counsel. The first notification was dated 24.05.2018, which was furnished on an application being made under the Right to Information Act. He placed the said notification being numbered as JDJ/93/2018-ESTT-JUDI/5-A dated 24.05.2018, by which it is notified that on recommendation of the Gauhati High Court dated 11.04.2018, the Governor of Assam was pleased to designate the Courts of Addl. Sessions Judge where there is only one court of Addl. Sessions Judge in the districts, as Fast Track Court to try cases of rape/murder/rape and murder of Women & Children on day to day basis and amongst other courts, Addl. Sessions Judge, Karbi Anglong, Diphu was designated to act as Fast Track Court to try cases as aforesaid. As such, the learned Senior Counsel submits that the Addl. Sessions Judge, Karbi Anglong, Diphu was the only authority who was designated to hear cases under the POCSO Act and not the Sessions Judge as has been done in the instant case.
Page No.# 9/30
9. Mr. K.N. Choudhury, learned Senior Counsel had also relied on the subsequent notification dated 22.01.2020 by which it was stated that the Court of Additional District & Sessions Judge, Karbi Anglong, Diphu which was designated as Special Court under Section 28 of the POCSO Act vide notification dated 24.05.2018 shall exclusively deal with POCSO matters. It was further notified that in pursuance to the same, the cases which were pending in the Court of District & Sessions Judge, KarbiAnglong, Diphu may be transferred to the Court of Addl. District & Sessions Judge, KarbiAnglong, Diphu with immediate effect. As such, he submits that the District & Sessions Judge, KarbiAnglong, Diphu cannot by any stretch hear cases under the POCSO Act. As such, he submits that the impugned order dated 18.06.2025 is nonest and the same may be set aside.
10. Apart from the aforesaid argument, the learned Senior Counsel has also argued that the Sessions Judge could not have framed charge against the petitioner in his absence as has been done vide order dated 18.06.2025. In that context, the learned Senior Counsel relied on Section 228 of the Cr.PC which provides that after hearing, if the judge is of the opinion that there is ground for presuming that the accused as committed an offence, he shall frame charge against the accused person and that the charge shall be read and explained to the accused and the accused shall be asked whether he pleads guilty of the offence charged or claims to be tried. As such, the learned Senior Counsel submits that Page No.# 10/30 accused person has to be present during framing of charge and that the charge will be explained and he will be asked whether he admits to the offence or he does not. The framing of charge vide order dated 18.06.2025 in presence of the representative of the accused person and not in presence of the accused person himself was stated to be legal. He placed reliance on the Judgment of the Hon'ble Supreme Court passed in HDFC Bank Limited Vs. J.J. Mannan reported in (2010) 1 SCC 679, by which the Apex Court had observed that the respondent No. 1 had never appeared in the Trial Court and if the charge was framed in his absence, it would defeat the very purpose of Section 240(2) Cr.PC. He also placed reliance on a Judgment passed by the Orissa High Court reported in 2010 SCC OnLine ORI 512 by which the High Court observed that the Special Judge, for the delay caused already in the proceeding, framed the charge and read over and explained to the advocate of the accused and that the said exercise was stated to be, not in consonance with Section 240 of the Cr.PC. These are the submissions of the learned Senior Counsels.
11. On the other hand, Mr. A.A. Mir, learned counsel for the respondent No. 2 submits that the Sessions Judge has the power to hear cases under the POCSO Act and as such, the order dated 18.06.2025 was rightly passed by him. He placed reliance on the proviso to Section 28 of the POCSO Act which provides that if a Session Court is already designated as a Children's Court under the Act of 2005, Page No.# 11/30 the said Court would be the Special Court and would try offences under the POCSO Act. He relied on the notification dated 01.08.2017 issued by the Govt. of Assam under the Judicial Department, by which it is provided that on recommendation of the Gauhati High Court dated 08.06.2017, the Governor of Assam, designated the Court of District & Sessions Judge in each judicial districts as Children's Court under Section 25 of the Act of 2005. By placing this notification, the leaned counsel submitted that the District & Sessions Judge who was already functioning as Children's Court under the said Act, can try offences under the POCSO Act and as such, in the instant case, the case is tried and the order of framing of charge is passed.
12. On the further argument that the charge could not have been framed in the absence of the accused person, the counsel for the respondent No. 2 states that the presence of the accused person while framing the charge is not contemplated under the Cr.PC. He placed reliance on Section 228 Cr.PC and submitted that upon consideration and hearing, if the judge finds grounds for presuming that the accused has committed an offence, shall frame charge in writing against the accused, which is provided in Sub-Section 1 of Section 228 CrPC. He thereafter placed Sub-Section 2 of Section 228 CrPC which provides that a judge after framing charge shall read and explain the said charge to the accused and the accused shall then be asked as to whether he pleads guilty or would be tried. As such, he Page No.# 12/30 submits that the presence of the accused is required only when the charges are read and explained to him and not while framing of charge. In view of the same, he submits that there is no fault in framing the charge in presence of the advocate of the accused and in absence of the accused. The counsel further submits that the Court of Addl. District & Sessions Judge was not functioning and as such, the cases are being taken up by the District & Sessions Judge, Karbi Anglong, Diphu.
13. Mr. K.K. Parashar, learned Addl. Public Prosecutor for the State submits that under the proviso to Section 28 of the POCSO Act, the Sessions Judge appointed as Children's Judge under the Act of 2005 is empowered to hear POCSO cases and as such, he heard the instant case and framed the charge against the accused person. He also submitted that the Court of Addl. District Judge was not functioning at the relevant point of time and as such, the Sessions Judge was hearing the matter. He accordingly submits that there is nothing wrong in the order dated 18.06.2025 or the Sessions Judge, Karbi Anglong, Diphu in hearing the POCSO cases and has prayed for upholding the impugned order.
ANALYSIS
14. Since the main issue relates to the exercise of power by the learned Sessions Judge as aforesaid, it is apt to refer to Section 28 of the POCSO Act, which is reproduced below:-
"28. Designation of Special Courts.--(1) For the purposes of providing a Page No.# 13/30 speedy trial, the State Government shall in consultation with the Chief Justice of the High Court, by notification in the Official Gazette, designate for each district, a Court of Session to be a Special Court to try the offences under the Act:
Provided that if a Court of Session is notified as a children's court under the Commissions for Protection of Child Rights Act, 2005 (4 of 2006)or a Special Court designated for similar purposes under any other law for the time being in force, then, such court shall be deemed to be a Special Court under this section.
(2) While trying an offence under this Act, a Special Court shall also try an offence [other than the offence referred to in sub-section (1)], with which the accused may, under the Code of Criminal Procedure, 1973 (2 of 1974) be charged at the same trial.
(3) The Special Court constituted under this Act, notwithstanding anything in the Information Technology Act, 2000 (21 of 2000)shall have jurisdiction to try offences under section 67B of that Act in so far as it relates to publication or transmission of sexually explicit material depicting children in any act, or conduct or manner or facilitates abuse of children online."
15. It is mandated under Section 28 of the POCSO Act, as mentioned above that the State Government in consultation with the Chief Justice of the High Court, shall designate a Special Court for each districts to handle POCSO cases and it is further provided that a Sessions Court would be designated as a Special Court. The proviso Page No.# 14/30 to Section 28 of the POCSO Acct, clarifies that the Sessions Court which is already designated as a Children's Court under the Act of 2005 or a Special Court under another law, can also serve as Special Court for trying offence under the POCSO Act. A bare perusal of the said Section reveals that the said provisions were enacted for speedy trial of cases.
16. It is apposite to mention herein Section 9 of the Cr.PC in order to show the establishment of Court of Sessions and the power which can be exercised both by Sessions Court & Addl. Sessions Court. Section 9(2) of the Cr.PC provides that every Sessions division shall be presided over by a judge to be appointed by the High Court and Section 9(3) provides that High Court may also appoint Addl. District Judges and Assistant Sessions Judges to exercise the jurisdiction in Court of Sessions. However, after coming into effect of the BNSS, 2023 the Assistant Sessions Judges were excluded and the power vested in the High Court to appoint Addl. Sessions Judges to exercise the jurisdiction in a Court of Session is provided for, to the exclusion of the Assistant Sessions Judges.
17. Section 8(3) of the BNSS also provides for appointment of Addl. Sessions Judge to exercise jurisdiction in the Court of Session. Therefore, both the Sessions Judges as well Addl. Sessions Judges are Court of Sessions and were empowered to exercise jurisdiction in a Court of Session.
Page No.# 15/30
18. Section 28 of the POCSO Act, 2012 under caption of Special Courts inter alia empowers the State Government to designate a Court of Sessions as a Special Court to try offences under the Act.
19. Apart from the notification that is relied on by the learned Senior Counsel for the petitioner by which he showed that Addl. Sessions Judge, Karbi Anglong, Diphu is designated to act as a Fast Track Court to try offences of rape against children, there is yet another notification being notification No. JDJ/93/2018-ESTT-JUDI/5-D by which it is provided that on recommendation of the Gauhati High Court on 11.04.2018, the Governor of Assam designated amongst other courts, the Addl. Sessions Judge, Karbi Anglong, Diphu as Special Court under Section 28 of the POCSO Act, in addition to the Court of Sessions Judge, which have already been so designated. As such, it is seen that the Governor of Assam had designated the Addl. Sessions Judge, KarbiAnglong, Diphu as Special Court under Section 28 of the POCSO Act in addition to the Sessions Judge who has already been designated beforehand. Therefore, it is clear that by virtue of notification dated 24.05.2018, both the Addl. Sessions Judge, Karbi Anglong, Diphu and Sessions Judge, Karbi Anglong, Diphu had power to try offences under the POCSO Act.
20. As far as the notification dated 22.01.2020 issued by the Registrar General, Gauhati High Court is concerned, it did not vest the Additional District and Session Judge, exclusive jurisdiction to try cases under the POCSO Act. It was directed by Page No.# 16/30 the said notification that the Addl. District & Sessions Judge, which is also designated as Special Court under Section 28 of the POCSO Act would exclusively deal with cases under the POCSO Act until further orders and it means that the Addl. District & Sessions Judge, Karbi Anglong, Diphu will not deal with any other cases. However, the Court of Sessions is mandated to be appointed as Special Court in each districts to try offences under Section 28 of the POCSO Act and as stated above, the Addl. Sessions Judge was designated as a Special Court in addition to the Sessions Court.
21. In the notification of 22.01.2020 there is a further direction that the pending cases in the Court of District & Sessions Judge, Karbi Anglong, Diphu under the POCSO Act may be transferred to the Court of Addl. District & Sessions Judge, Karbi Anglong, Diphu. However, the jurisdiction vested in the Sessions Court, by the Act cannot be said to have been taken away by the said notification. It was provided that pending cases before the District & Sessions Judge may be transferred to the Addl. District and Sessions Judge which implies that since the Addl. District & Sessions Judge is exclusively directed to deal with POCSO cases, the pending cases before the Sessions Judge may be transferred to reduce the burden of POCSO cases before the Sessions Court. The said notification as such will not take away the power vested on the Session Judge to try cases under the POCSO Act given both by the Act as well as the notification dated 24.05.2020. It Page No.# 17/30 can also be implied that the Addl. District and Session Judge Karbi Anglong, Diphu has been directed to deal exclusively with POCSO cases until further orders only to facilitate the speedy disposal of cases, which was the purpose under Section 28 of the POCSO Act as the said section opens with the said purpose.
22. The notification placed by the learned counsel for respondent No. 2 dated 01.08.2017 by which the Court of District & Sessions Judge in each district is designated as Children's Court under Section 25 of the said Act of 2005 also implies that the District & Sessions Judge, has power to deal with cases under the POCSO Act by virtue of the proviso under Section 28 of the POCSO Act. It be also stated here that since the District & Sessions Judges are designated as Children's Court and they are also empowered to hear cases under the POCSO Act, it was only to lessen the burden of the District & Sessions Judge, the further direction is given in the notification dated 22.01.2020 by which the District & Sessions Judge were given the option to transfer cases under the POCSO Act to the Addl. District & Sessions Judge. By no stretch of reasoning, hearing of POCSO cases by Ld. Sessions Judge can be said to have stopped at any point of time by any notification. Further it will not be out of context to mention herein that the instant case is being heard by the Session Judge-cum-Special Judge who was designated as Special Judge to hear POCSO cases as per law. As such, the hearing of the instant case by the Session Judge-cum-Special Judge is proper in the eyes of law.
Page No.# 18/30
23. It is noticed that the Session Judge has been appointed as a Children's Court under the Act of 2005 under the proviso to Section 28 of the POCSO Act as mentioned above and in the main provision, the Government of the State is empowered, with the recommendation of the Chief Justice of the High Court to designate Sessions Court of a district as Special Court to try offences under the POCSO Act. It is a settled position of law that the proviso attached to the main provision is enacted to carve out exceptions, for clarifications or for giving specific conditions that modifies the main provision. A main provision might state a general rule while the proviso specifies and explains or gives additional requirement for certain cases. The proviso is not promulgated for negating the main provision but for modification of its applications in specific scenarios. The Hon'ble Supreme Court in Dwarka Prasad Vs. Dwarka Das Saraf, reported in (1976) 1 SCC 128 had observed that it is settled rule of construction that proviso must prima facie be read and considered in relation to the primary principle matter to which it is a proviso. The relevant part is reproduced below, "A proviso must be limited to the subject-matter of the enacting clause. It is a settled rule of construction that a proviso must prima facie be read and considered in relation to the principal matter to which it is a proviso. It is not a separate or independent enactment. 'Words are dependent on the principal enacting words, to which they are tacked as a proviso. They cannot be read as divorced from their Page No.# 19/30 context'.
If the rule of construction is that prima facie a proviso should be limited in its operation to the subject-matter of the enacting clause, the stand we have taken is sound. To expand the enacting clause, inflated by the proviso, sins against the fundamental rule of construction that a proviso must be considered in relation to the principal matter to which it stands as a proviso. A proviso ordinarily is but a proviso, although the golden rule is to read the whole section, inclusive of the proviso, in such manner that they mutually throw light on each other and result in a harmonious construction."
The Supreme Court in yet another decision in Tribhovandas Haribhai Tamboli Vs. Gujarat Revenue Tribunal and Ors. reported in (1991) 3 SCC 442 had observed that proviso cannot torn apart from the main enactment and the same may be read harmoniously. The relevant portion in the said judgment is reproduced below:-
"7. It is a cardinal rule of interpretation that a proviso to a particular provision of a statute only embraces the field, which is covered by the main provision. It carves out an exception to the main provision to which it has been enacted by the proviso and to no other. The proper function of a proviso is to except and deal with a case which would otherwise fall within the general language of the main enactment, and its effect is to confine to that case. Where the language of the main enactment is explicit and unambiguous, the proviso can Page No.# 20/30 have no repercussion on the interpretation of the main enactment, so as to exclude from it, by implication what clearly falls within its express terms. The scope of the proviso, therefore, is to carve out an exception to the main enactment and it excludes something which otherwise would have been within the rule. It has to operate in the same field and if the language of the main enactment is clear, the proviso cannot be torn apart from the main enactment nor can it be used to nullify by implication what the enactment clearly says nor set at naught the real object of the main enactment, unless the words of the proviso are such that it is its necessary effect"
24. In Ishverlal Thakorelal Almaula Vs. Motibhai Nagjibhai, reported in AIR 1966 SC 459, the Hon'ble Supreme Court observed that it is not a rule that the proviso must always be restricted to the ambit of main enactment and at times when the proviso is unrelated to the subject matter of the main section, the same would be interpreted as a substantive provision. The relevant portion is quoted herein below:-
"9. The proper function of a proviso is to except or qualify some thing enacted in the substantive clause, which but for the proviso should be within that clause. It may ordinarily be presumed in construing a proviso that it was intended that the enacting part of the section would have included the subject- matter of the proviso. But the question is one of interpretation of the proviso Page No.# 21/30 and there is no rule that the proviso must always be restricted to the ambit of the main enactment. Occasionally in a statute a proviso is unrelated to the subject-matter of the preceding section, of contains matters extraneous to that section, and it may have then to be interpreted as a substantive provision, dealing independently with the matter specified therein, and not as qualifying the main or the preceding section."
25. In the instant case, it is noticed that the District & Sessions Judge in each district has been designated as Children's Court under Section 25 of the Act of 2005 and the same is designated under the proviso of Section 28 of POCSO Act. Since it is a rule of law that the proviso has to be read harmoniously with the main provision and only in exceptional circumstances, the same may become a substantive provision, the Sessions Judge, Karbi Anglong, Diphu is empowered to act as a Court for trying cases under POCSO Act as well as under 2005 Act in addition as Special Courts under Sub-Section 1 of Section 28 of the POCSO Act.
26. It is also a well settled principle of law that the Court cannot read anything into a statutory provision which is plain and unambiguous. In this context, it is apposite to refer to the decision passed by the Hon'ble Apex Court in Md. Shahabuddin Vs. State of Bihar and Ors., reported in (2010) 4 SCC 653 wherein it was observed that if the language of the enactment is clear and unambiguous, it would not be proper for the Courts to add any words thereto. The relevant part of Page No.# 22/30 the said decision is quoted here in below:-
"179. Even otherwise, it is a well-settled principle in law that the court cannot read anything into a statutory provision which is plain and unambiguous. The language employed in a statute is a determinative factor of the legislative intent. If the language of the enactment is clear and unambiguous, it would not be proper for the courts to add any words thereto and evolve some legislative intent, not found in the statute. Reference in this regard may be made to a recent decision of this Court in Ansal Properties & Industries Ltd. v. State of Haryana.
180. Further, it is a well established principle of statutory interpretation that the legislature is specially precise and careful in its choice of language. Thus, if a statutory provision is enacted by the legislature, which prescribes a condition at one place but not at some other place in the same provision, the only reasonable interpretation which can be resorted to by the courts is that such was the intention of the legislature and that the provision was consciously enacted in that manner. In such cases, it will be wrong to presume that such omission was inadvertent or that by incorporating the condition at one place in the provision the legislature also intended the condition to be applied at some other place in that provision."
27. In a further decision of the Hon'ble Apex Court in Kotak Mahindra Bank Limited Vs. A. Balakrishnan and Ors. it is held as follows:-
"71. It could be seen that Sub-section (22) of Section 19 of the Debt Recovery Page No.# 23/30 Act empowers the Presiding Officer to issue a certificate of recovery along with the final order, Under Sub-section (20), for payment of debt with interest. The certificate is given for the purposes of recovery of the amount of debt specified in the certificate. Sub-section (22A) of Section 19 of the Debt Recovery Act provides that any Recovery Certificate issued by the Presiding Officer Under Sub-section (22) shall be deemed to be decree or order of the Court for the purposes of initiation of winding up proceedings against a company, etc.
72. It is sought to be argued by Shri Viswanathan that the Recovery Certificate is for the limited purpose of initiation of winding up proceedings. If we accept the contention of Shri Viswanathan, we would be required to insert the word "limited"
between the words "shall be deemed to be decree or order of the Court" and "for the purposes of initiation of winding up proceedings". If the contention is to be accepted, Sub-section (22A) of Section 19 of the Debt Recovery Act would have to be reframed as "Any recovery certificate issued by the Presiding Officer Under Sub- section (22) shall be deemed to be decree or order of the Court for the limited purposes of initiation of winding up proceedings...".
73. In our considered view, if we accept the said submission, it would result in doing violence to the provisions of Sub-section (22A) of Section 19 of the Debt Recovery Act.
74. It will be apposite to refer to the following observations of this Court in the Page No.# 24/30 case of Mohd. Shahabuddin v. State of Bihar and Ors.
179. Even otherwise, it is a well-settled principle in law that the court cannot read anything into a statutory provision which is plain and unambiguous. The language employed in a statute is a determinative factor of the legislative intent. If the language of the enactment is clear and unambiguous, it would not be proper for the courts to add any words thereto and evolve some legislative intent, not found in the statute. Reference in this regard may be made to a recent decision of this Court in Ansal Properties & Industries Ltd. v. State of Haryana.
75. It is more than well settled that when the language of a statutory provision is plain and unambiguous, it is not permissible for the Court to add or subtract words to a statute or read something into it which is not there. It cannot rewrite or recast legislation. At the cost of repetition, we observe that if the argument as advanced by Shri Viswanathan is to be accepted, it will completely change the texture of the fabric of Sub-section (22A) of Section 19 of the Debt Recovery Act.
76. Though there are umpteen number of authorities to support this proposition, we do not wish to burden our judgment with them. Suffice it to refer to the judgment of three-Judge Bench of this Court in the case of Nasiruddin and Ors. v. Sita Ram Agarwal, wherein this Court has held as under:
37. The court's jurisdiction to interpret a statute can be invoked when the same is ambiguous. It is well known that in a given case the court can iron out the fabric Page No.# 25/30 but it cannot change the texture of the fabric. It cannot enlarge the scope of legislation or intention when the language of the provision is plain and unambiguous. It cannot add or subtract words to a statute or read something into it which is not there. It cannot rewrite or recast legislation. It is also necessary to determine that there exists a presumption that the legislature has not used any superfluous words. It is well settled that the real intention of the legislation must be gathered from the language used. It may be true that use of the expression "shall or may" is not decisive for arriving at a finding as to whether the statute is directory or mandatory. But the intention of the legislature must be found out from the scheme of the Act. It is also equally well settled that when negative words are used the courts will presume that the intention of the legislature was that the provisions are mandatory in character."
28. It is provided under Section 28 of the POCSO Act, which is clear without any ambiguity that the Sessions Court has to be appointed as a Special Court to try offences under the POCSO Act and if a Sessions Court is designated as a Children's Court under the Act of 2005 or any other law, the same may be a Special Court to try offences under the POCSO Act, shows that it is only a Sessions Court, which can be appointed as a Special Court to try offences under the POCSO Act which has been done so by the Government with recommendation of the High Court as can be seen from the notification dated 24.05.2018. It is seen from the said Page No.# 26/30 notification that Sessions Court were already designated to hear POCSO matters and the Addl. Sessions Judge of different districts were also designated to hear POCSO cases which can clearly be seen only for the reason for speedy disposal of cases. The said purpose is also disclosed by the notification No. JDJ/93/2018-ESTT-
JUDI/5-AA wherein, the Addl. Sessions Judge in districts where there is only one (1) court of Addl. District & Sessions Judge, was designated as Fast Track Court to try cases on day to day basis. However, under Section 28 of the POCSO Act, the relevant notification is notification No. JDJ/93/2018-ESTT-JUDI/5-D wherein, the Addl. Sessions Judge is empowered along with the Sessions Judge to hear cases under the POCSO Act. As such, it is concluded that the Sessions Judge has the power to hear POCSO cases which is as such done in the instant case.
29. The further argument of the respondent No. 2 as well as the counsel for the State that the Court of Addl. Sessions Judge is not functioning and in view of the same, the Sessions Judge has taken up the matter, has no relevancy in the instant case since the Sessions Judge is not denuded of the power. Further, in the notification dated 22.01.2020 the word used is 'may' in the subsequent direction where the Sessions Judge may transfer POCSO cases to the Addl. Sessions Judge. This too shows that Sessions Judge does have the power to adjudicate on POCSO cases and further, under the law both under the BNSS and Cr.PC, the Addl. Sessions Judge was empowered to exercise jurisdiction in a Court of Session and Page No.# 27/30 as such, for a speedy trial of case, the Addl. Sessions Judges who were not otherwise empowered under Section 28 of the POCSO Act is given power to handle POCSO cases in addition to the Sessions Judge for speedy disposal of cases. As such, the Sessions Judge-cum-Special Judge, Karbi Anglong, Diphu has rightly exercised his power in the instant case.
30. In respect of the second submission that charges could not have been framed in absence of the petitioner, this Court would like to give the following findings. Section 226 of the Cr.PC provides that when the accused appears or is brought before the Court in pursuance of the order, the prosecutor shall open his case describing the charge brought against the accused and would also state to the accused as to what evidence he would use to prove the guilt of the accused. This provision shows that the accused has to remain present when the prosecutor will open his case. Thereafter, under Section 227 of the Cr.PC, it is provided that upon consideration of the record of the case and documents submitted and after hearing the submissions of the accused and the prosecution, if the judge considers that there is no case, he can discharge the accused and record his reasons and thereafter under Section 228 Cr.PC, the judge on consideration of the materials and hearing as aforesaid, if he presumes that the accused had committed an offence, he shall frame in writing a charge against the accused and by virtue of Sub-Section 2 of Section 228, the charge will then be read over and explained to the accused Page No.# 28/30 and the accused will be asked as to whether he pleads guilty or he claims to be tried.
31. In respect of the said argument, this Court would like to first quote Section 228 of the Cr.PC, which is reproduced below:-
"228. Framing of charge.--(1) If, after such consideration and hearing as aforesaid, the Judge is of opinion that there is ground for presuming that the accused has committed an offence which--
(a) is not exclusively triable by the Court of Session, he may, frame a charge against the accused and, by order, transfer the case for trial to the Chief Judicial Magistrate, 3 [or any other Judicial Magistrate of the first class and direct the accused to appear before the Chief Judicial Magistrate, or, as the case may be, the Judicial Magistrate of the first class, on such date as he deems fit, and thereupon such Magistrate] shall try the offence in accordance with the procedure for the trial of warrant-cases instituted on a police report;
(b) is exclusively triable by the Court, he shall frame in writing a charge against the accused.
(2) Where the Judge frames any charge under clause (b) of sub-section (1), the charge shall be read and explained to the accused and the accused shall be asked whether he pleads guilty of the offence charged or claims to be tried."
Page No.# 29/30
32. It is crystal clear that while opening the case of the prosecution, the prosecutor will describe the charge to the accused who has to appear or who is brought before the said Court. This requires the presence of the accused and then the accused will be heard along with the prosecution and on the documents of the case, a charge will be framed which will be read over and explained. On a prima facie reading of the said Sections, the presence of the accused is mandatory. However, physical presence of the accused can be dispensed with on two (2) conditions. First, if the accused applies for exemption due to health or valid reasons and secondly, if the accused is represented by a pleader and the Court is satisfied that justice will not be compromised. In the case relied upon by the learned Senior Counsel, it is blatantly clear that the accused person had never appeared before the Trial Court and as such, the framing of charge in his absence was considered wrong. In the instant case, it is not shown that the accused never appeared before the Trial Court. In the impugned order, it is clearly stated that the reading over of the charge to the accused and explaining to him and asking him whether he would plead guilty or not is kept for the next date of hearing. Since it is not mandated under Section 228 of the Cr.PC that accused has to be present when the charges are framed, the same may not be fatal in the said case.
33. In P.C. Gulati Vs. Lajya Ram Kapur and Ors., reported in AIR 1966 SC 595, it was observed by the Hon'ble Supreme Court that under Section 273 Cr.PC when Page No.# 30/30 the trial commence, the accused has to appear or has to be brought before it but it also provides that he can be represented by the counsels.
34. Under Section 273 of the Cr.PC, it is provided that all the evidence taken in course of the trial or other proceeding shall be taken in presence of the accused or where his personal presence is dispensed with, then in presence of his pleader and that it is a law that the trial starts with reading of the charge by the prosecutor. It is as such provided that both in case of trial or other proceeding, the accused may not be present. In the instant case, the accused was not present but his pleader was there and upon hearing him, the charge was framed. As such, there is no violation of the law in framing of the charge.
35. In view of the discussions made above, the petition is dismissed without any cost.
JUDGE Comparing Assistant