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 37, Cited by 0]

Gujarat High Court

State Of Gujarat vs Babubhai Jivabhai Gohil on 17 November, 2021

Author: Ashokkumar C. Joshi

Bench: Ashokkumar C. Joshi

     R/CR.A/726/2006                          JUDGMENT DATED: 17/11/2021




       IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                  R/CRIMINAL APPEAL NO. 726 of 2006

FOR APPROVAL AND SIGNATURE:
HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI
=======================================

      Whether Reporters of Local Papers may be allowed
 1                                                                   NO
      to see the judgment ?

 2 To be referred to the Reporter or not ?                          YES

      Whether their Lordships wish to see the fair copy of
 3                                                                   NO
      the judgment ?
   Whether this case involves a substantial question
 4 of law as to the interpretation of the Constitution of            NO
   India or any order made thereunder ?

=======================================
                     STATE OF GUJARAT
                           Versus
            BABUBHAI JIVABHAI GOHIL & 4 other(s)
=======================================
Appearance:
MS MONALI BHATT, APP (2) for the Appellant(s) No. 1
ABATED(21) for the Opponent(s)/Respondent(s) No. 4
MR P B KHANDHERIA(5228) for the Opponent(s)/Respondent(s)
No. 1,2,3,5
=======================================

 CORAM:HONOURABLE DR. JUSTICE ASHOKKUMAR C. JOSHI

                          Date : 17/11/2021

                           ORAL JUDGMENT

1. Present appeal has been filed by the appellant - State under Section 378(1)(3) of the Code of Criminal Procedure, 1973 challenging the judgment and order dated 25.08.2004, passed in Special Court Criminal Case No. 204 of 1999 by the learned Sessions Judge, Ahmedabad (Rural), recording the acquittal.

Page 1 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022

R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021

2. The facts, in brief, are that complainant - Ukabhai Galabhai Senva lodged a complaint before the Sanand Police Station, District: Ahmedabad (Rural) against the respondents for the offences punishable under Sections 323, 325, 504, 506(2) and 114 of the Indian Penal Code, 1860 and Sections 3(1)(x) of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 stating therein that on 14.05.1999 when his daughter- in-law (wife of his son) had gone to washing the clothes and her children were playing there, at that time, the original accused No. 2 - respondent No. 2 herein, allegedly gave filthy abuses to them to which, his daughter-in-law resisted and thereafter, with the help of one Bhikhabhai, a member of panchayat, tried to persuaded him, keeping grudge of which, on next day i.e. on 15.05.1999 at about 8:00 a.m., near Gohil Vas, the original accused No. 1 met him and fell him down; the original accused No. 2 came with a wooden stick and assaulted him on different parts of the body and also abused him of his caste and the complainant could be saved with the intervention of others. However, when the complainant was being taken to the home of one Kanubhai Popatbhai, at that time, the original accused No. 3 came there with a wooden stick and assaulted him. Thereafter, when the complainant was at Kanubhai's home, the original accused Nos. 4 and 5 came there with Spear and Rake and started abusing the complainant loudly, abused him of his caste and asked to send out the complainant and therefore, Kanubhai Popatbhai and others persuaded them and sent them back. Thus, respondents committed the offence in question for which, FIR came to be registered against them.

2.1 Upon such FIR being filed, investigation started and the Investigating Officer recorded statements of as many as 7 witnesses and produced certain documentary evidence and after Page 2 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 completion of the investigation, Charge-sheet was filed against the accused persons for the offences in question. The learned Judge trial Judge framed the Charge. Since the accused did not plead guilty, trial was proceeded against the accused. Vide impugned judgment and order dated 25.08.2004, the learned trial Judge acquitted the accused persons. Being aggrieved by the same, the State has preferred the present appeal.

3. By an order dated 05.10.2021, the appeal against the respondent No. 4 - original accused No. 4 is abated.

4. Heard, learned APP Ms. Monali Bhatt for the appellant - State and learned advocate Mr. P. B. Khandheria for the respondents.

4.1 The learned Additional Public Prosecutor has mainly contended that the learned trial Judge has erred in holding that the prosecution has failed to prove it case beyond reasonable doubt. She submitted that the impugned judgment of the trial Court is based on presumptions and inferences and thereby, it is against the facts and the evidence on record. The learned APP further submitted that the learned trial Judge has failed to appreciate the evidence on record in its true and proper perspective and thereby, has erred in recording the acquittal of the respondents - accused.

4.2 The learned APP further contended that the learned trial Judge has failed to appreciate the evidence of complainant - PW-1 Ukabhai Galabhai Senva, Exh. 12, who has supported the prosecution case in toto and accordingly, there was no reason for the learned trial Judge to disbelieve such a crucial evidence on record. She submitted that the complainant has also produced Page 3 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 the Certificate, Exh. 15, related to his caste, which denotes that the complainant belongs to the Scheduled Caste community.

4.3 The learned APP further submitted that the learned trial Judge has not properly appreciated the evidence of PW-2 Kanubhai Popatbhai, Exh. 16 wherein, he had identified the accused and also supported the case of the prosecution. She submitted that this witness has clearly stated in his deposition that he had seen the complainant and the accused scuffling and had also seen the original accused No. 2 was beating the complainant.

4.4 It is further submitted that the learned trial Judge has failed to appreciate the evidence of PW-3 Rambaben Arjanbhai, Exh. 17, who was an eye-witness to the incident in question and had also identified the accused before the trial Court. This witness has also supported the case of the prosecution in clear terms. The learned APP, referring to the deposition of this witness, she submitted that this witness has narrated the whole incident in her deposition and accordingly, the learned trial Judge ought to have believed the case of the prosecution.

4.5 Further, taking to the deposition of PW-4 Bhikhabhai Amarsinhbhai Gohil, Exh. 23, it is submitted by the learned APP that this witness has also clearly supported the case of the prosecution and deposed in his deposition that original accused No. 1 has caught hold the complainant and was reciting as "xxx (word against caste)". Further, the original accused No. 2 was beating the complainant with a wooden stick. This witness has further deposed to state that original accused No. 5 was holding Spear in his hand during the incident and original accused No. 4 was saying that they wanted to kill this "xxx (word against Page 4 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 caste)" (the complainant).

4.6 The learned APP, then referred to the deposition of PW-5 Dr. Balvantbhai Babaji Khadia, Exh. 26 and submitted that the complainant had sustained dislocation and fracture injuries and this witness has clearly opined that the injuries caused to the complainant could have been possible by muddamal weapons.

4.7 The learned APP, taking this Court through the oral as well as the documentary evidence on record, submitted that though the prosecution has proved the case against the accused beyond reasonable doubt, the learned trial Judge has not properly appreciated the evidence on record and thereby, has committed an error in recording acquittal. She submitted that though all the ingredients of the offence alleged had been proved beyond reasonable doubt, the learned trial Judge did not believe the same and therefore, the impugned judgment and order suffers from material illegality, perversity and contrary to the facts and evidence on record.

4.8 Thus, the learned APP has submitted although cogent and material evidence had been produced by the prosecution and the case was proved beyond reasonable doubt, the trial Court has committed a grave error in acquitting the accused and accordingly, she urged that present appeal may be allowed by quashing and setting aside the impugned judgment and order of acquittal.

5. Per contra, learned advocate Mr. P. B. Khandheria for the respondent - accused, while supporting the impugned judgment and order of the trial Court, submitted that the learned trial Judge has, after due and proper appreciation and evaluation of the Page 5 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 evidence on record, has come to such a conclusion and has acquitted the accused, which is just and proper. He submitted that it is trite law that if two views are possible on the basis of the evidence on record, the appellate Court should not disturb the finding of acquittal recorded by the trial Court. Further, while exercising the powers in appeal against the order of acquittal, the Court of appeal would not ordinarily interfere with the order of acquittal unless the approach of the lower Court is vitiated by some manifest illegality.

5.1 The learned advocate for the respondents - accused submitted that the ingredients of the offence alleged against the accused are not proved by the prosecution beyond reasonable doubt. Further, there are several contradictions and improvements in the evidence of the prosecution witnesses and therefore, the learned trial Judge has rightly acquitted the accused of the charges levelled against them.

5.2 The learned advocate for the respondents - accused further submitted that the learned trial Judge has rightly acquitted the accused as the prosecution failed to bring home the charge against the accused. Accordingly, it is requested that no interference is required at the hands of this Court and eventually, it is urged that the present appeal may be dismissed.

5.3 In support of his case, the learned advocate for the respondents has relied upon the following decisions:

1) Jayamma v. State of Karnataka with Lachma S/o. Chandyanaika v. State of Karnataka, 2021 (0) AIJEL-SC 67337;
2) Kalamani Tex v. P. Balasubramanian, 2021 (0) AIJEL-SC 66998;
Page 6 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022

R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021

3) Chandrappa v. State of Karnataka, 2021 (0) AIJEL-SC 38665;

4) Sampat Babso Kale v. State of Maharashtra, 2019 (0) AIJEL-SC 63950;

5) Mohinder Singh v. State of Punjab, 2018 (0) AIJEL-SC 62634;

6. Heard the learned advocates for the respective parties and gone through the impugned judgment and order of the trial Court as well as the material on record. Before adverting to the facts of the case, it would be worthwhile to refer to the scope in acquittal appeals. It is well settled by catena of decisions that an appellate Court has full power to review, re-appreciate and consider the evidence upon which the order of acquittal is founded. However, the Appellate Court must bear in mind that in case of acquittal, there is prejudice in favour of the accused, firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reaffirmed and strengthened by the trial Court.

6.1 Further, if two reasonable conclusions are possible on the basis of the evidence on record, the appellate Court should not disturb the finding of acquittal recorded by the trial Court. Further, while exercising the powers in appeal against the order of acquittal, the Court of appeal would not ordinarily interfere with the order of acquittal unless the approach of the lower Court is vitiated by some manifest illegality and the conclusion arrive at would not be arrived at by any reasonable person, and therefore, the decision is to be characterized as perverse.

Page 7 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022

R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 6.2 Merely because two views are possible, the Court of appeal would not take the view which would upset the judgment delivered by the Court below. However, the appellate Court has a power to review the evidence if it is of the view that the conclusion arrived at by the Court below is perverse and the court has committed a manifest error of law and ignored the material evidence on record. That the duty is cast upon the the appellate Court, in such circumstances, re-appreciate the evidence to arrive to just decision on the basis of material placed on record to find out whether the accused is connected with the commission of the crime with which he is charged.

6.3 In Mallikarjun Kodagali (Dead) represented through Legal Representatives v. State of Karnataka and Others, (2019) 2 SCC 752, the Apex Court has observed that, "The presumption of innocence which is attached to every accused gets fortified and strengthened when the said accused is acquitted by the trial Court. Probably, for this reason, the law makers felt that when the appeal is to be filed in the High Court it should not be filed as a matter of course or as matter of right but leave of the High Court must be obtained before the appeal is entertained. This would not only prevent the High Court from being flooded with appeals but more importantly would ensure that innocent persons who have already faced the tribulation of a long drawn out criminal trial are not again unnecessarily dragged to the High Court".

6.4 Yet in another decision in Chaman Lal v. The State of Himachal Pradesh, rendered in Criminal Appeal No. 1229 of 2017 on 03.12.2020, 2020 SCC OnLine SC 988 the Apex Court has observed as under:

Page 8 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022
R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 "9.1 In the case of Babu v. State of Kerala, (2010) 9 SCC 189), this Court had reiterated the principles to be followed in an appeal against acquittal under Section 378 Cr.P.C. In paragraphs 12 to 19, it is observed and held as under:
12. This Court time and again has laid down the guidelines for the High Court to interfere with the judgment and order of acquittal passed by the trial court. The appellate court should not ordinarily set aside a judgment of acquittal in a case where two views are possible, though the view of the appellate court may be the more probable one. While dealing with a judgment of acquittal, the appellate court has to consider the entire evidence on record, so as to arrive at a finding as to whether the views of the trial court were perverse or otherwise unsustainable.

The appellate court is entitled to consider whether in arriving at a finding of fact, the trial court had failed to take into consideration admissible evidence and/or had taken into consideration the evidence brought on record contrary to law. Similarly, wrong placing of burden of proof may also be a subject-matter of scrutiny by the appellate court. (Vide Balak Ram v. State of U.P (1975) 3 SCC 219, Shambhoo Missir v. State of Bihar (1990) 4 SCC 17, Shailendra Pratap v. State of U.P (2003) 1 SCC 761, Narendra Singh v. State of M.P (2004) 10 SCC 699, Budh Singh v. State of U.P (2006) 9 SCC 731, State of U.P. v. Ram Veer Singh (2007) 13 SCC 102, S. Rama Krishna v. S. Rami Reddy (2008) 5 SCC 535, Arulvelu v. State (2009) 10 SCC 206, Perla Somasekhara Reddy v. State of A.P (2009) 16 SCC 98 and Ram Singh v. State of H.P (2010) 2 SCC 445)

13. In Sheo Swarup v. King Emperor AIR 1934 PC 227, the Privy Council observed as under: (IA p. 404) "... the High Court should and will always give proper weight and consideration to such matters as (1) the views of the trial Judge as to the credibility of the witnesses; (2) the presumption of innocence in favour of the accused, a presumption certainly not weakened by the fact that he has been acquitted at his trial; (3) the right of the accused to the benefit of any doubt; and (4) the slowness of an appellate court in disturbing a finding of fact arrived at by a Judge who had the advantage of seeing the witnesses."

14. The aforesaid principle of law has consistently been followed by this Court. (See Tulsiram Kanu v. State AIR 1954 SC 1, Balbir Singh v. State of Punjab AIR 1957 SC 216, M.G. Agarwal v. State of Maharashtra AIR 1963 SC 200, Page 9 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 Khedu Mohton v. State of Bihar (1970) 2 SCC 450, Sambasivan v. State of Kerala (1998) 5 SCC 412, Bhagwan Singh v. State of M.P(2002) 4 SCC 85 and State of Goa v. Sanjay Thakran (2007) 3 SCC 755)

15. In Chandrappa v. State of Karnataka (2007) 4 SCC 415, this Court reiterated the legal position as under: (SCC p. 432, para 42) "(1) An appellate court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded.

(2) The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law.

(3) Various expressions, such as, 'substantial and compelling reasons', 'good and sufficient grounds', 'very strong circumstances', 'distorted conclusions', 'glaring mistakes', etc. are not intended to curtail extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of 'flourishes of language' to emphasise the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion.

(4) An appellate court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused. Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court.

(5) If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court."

Page 10 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022

R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021

16. In Ghurey Lal v. State of U.P (2008) 10 SCC 450, this Court reiterated the said view, observing that the appellate court in dealing with the cases in which the trial courts have acquitted the accused, should bear in mind that the trial court's acquittal bolsters the presumption that he is innocent. The appellate court must give due weight and consideration to the decision of the trial court as the trial court had the distinct advantage of watching the demeanour of the witnesses, and was in a better position to evaluate the credibility of the witnesses.

17. In State of Rajasthan v. Naresh (2009) 9 SCC 368, the Court again examined the earlier judgments of this Court and laid down that: (SCC p. 374, para 20) "20. ... an order of acquittal should not be lightly interfered with even if the court believes that there is some evidence pointing out the finger towards the accused."

18. In State of U.P. v. Banne (2009) 4 SCC 271, this Court gave certain illustrative circumstances in which the Court would be justified in interfering with a judgment of acquittal by the High Court. The circumstances include: (SCC p. 286, para 28) "(i) The High Court's decision is based on totally erroneous view of law by ignoring the settled legal position;

(ii) The High Court's conclusions are contrary to evidence and documents on record;

(iii) The entire approach of the High Court in dealing with the evidence was patently illegal leading to grave miscarriage of justice;

(iv) The High Court's judgment is manifestly unjust and unreasonable based on erroneous law and facts on the record of the case;

(v) This Court must always give proper weight and consideration to the findings of the High Court;

(vi) This Court would be extremely reluctant in interfering with a case when both the Sessions Court and the High Court have recorded an order of acquittal." A similar view has been reiterated by this Court in Dhanapal v. State (2009) 10 SCC 401.

19. Thus, the law on the issue can be summarised to the effect that in exceptional cases where there are compelling Page 11 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 circumstances, and the judgment under appeal is found to be perverse, the appellate court can interfere with the order of acquittal. The appellate court should bear in mind the presumption of innocence of the accused and further that the trial court's acquittal bolsters the presumption of his innocence. Interference in a routine manner where the other view is possible should be avoided, unless there are good reasons for interference."

9.2 When the findings of fact recorded by a court can be held to be perverse has been dealt with and considered in paragraph 20 of the aforesaid decision, which reads as under:

"20. The findings of fact recorded by a court can be held to be perverse if the findings have been arrived at by ignoring or excluding relevant material or by taking into consideration irrelevant/inadmissible material. The finding may also be said to be perverse if it is "against the weight of evidence", or if the finding so outrageously defies logic as to suffer from the vice of irrationality. (Vide Rajinder Kumar Kindra v. Delhi Admn (1984) 4 SCC 635, Excise and Taxation Officer-cum-Assessing Authority v. Gopi Nath & Sons 1992 Supp (2) SCC 312, Triveni Rubber & Plastics v. CCE 1994 Supp. (3) SCC 665, Gaya Din v. Hanuman Prasad (2001) 1 SCC 501, Aruvelu v. State (2009) 10 SCC 206 and Gamini Bala Koteswara Rao v. State of A.P (2009) 10 SCC
636)." (emphasis supplied) 9.3 It is further observed, after following the decision of this Court in the case of Kuldeep Singh v. Commissioner of Police (1999) 2 SCC 10, that if a decision is arrived at on the basis of no evidence or thoroughly unreliable evidence and no reasonable person would act upon it, the order would be perverse. But if there is some evidence on record which is acceptable and which could be relied upon, the conclusions would not be treated as perverse and the findings would not be interfered with.

9.4 In the recent decision of Vijay Mohan Singh v. State of Karnataka, (2019) 5 SCC 436, this Court again had an occasion to consider the scope of Section 378 Cr.P.C. and the interference by the High Court in an appeal against acquittal. This Court considered catena of decisions of this Court right from 1952 onwards. In paragraph 31, it is observed and held as under:

"31. An identical question came to be considered before this Court in Umedbhai Jadavbhai (1978) 1 SCC 228. In the case before this Court, the High Court interfered with the Page 12 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 order of acquittal passed by the learned trial court on re- appreciation of the entire evidence on record. However, the High Court, while reversing the acquittal, did not consider the reasons given by the learned trial court while acquitting the accused. Confirming the judgment of the High Court, this Court observed and held in para 10 as under: (SCC p.
233)

"10. Once the appeal was rightly entertained against the order of acquittal, the High Court was entitled to reappreciate the entire evidence independently and come to its own conclusion. Ordinarily, the High Court would give due importance to the opinion of the Sessions Judge if the same were arrived at after proper appreciation of the evidence. This rule will not be applicable in the present case where the Sessions Judge has made an absolutely wrong assumption of a very material and clinching aspect in the peculiar circumstances of the case."

31.1. In Sambasivan v. State of Kerala (1998) 5 SCC 412, the High Court reversed the order of acquittal passed by the learned trial court and held the accused guilty on re- appreciation of the entire evidence on record, however, the High Court did not record its conclusion on the question whether the approach of the trial court in dealing with the evidence was patently illegal or the conclusions arrived at by it were wholly untenable. Confirming the order passed by the High Court convicting the accused on reversal of the acquittal passed by the learned trial court, after being satisfied that the order of acquittal passed by the learned trial court was perverse and suffered from infirmities, this Court declined to interfere with the order of conviction passed by the High Court.

While confirming the order of conviction passed by the High Court, this Court observed in para 8 as under: (SCC p. 416) "8. We have perused the judgment under appeal to ascertain whether the High Court has conformed to the aforementioned principles. We find that the High Court has not strictly proceeded in the manner laid down by this Court in Ramesh Babulal Doshi v. State of Gujarat (1996) 9 SCC 225 viz. first recording its conclusion on the question whether the approach of the trial court in dealing with the evidence was patently illegal or the conclusions arrived at by it Page 13 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 were wholly untenable, which alone will justify interference in an order of acquittal though the High Court has rendered a well-considered judgment duly meeting all the contentions raised before it. But then will this non-compliance per se justify setting aside the judgment under appeal? We think, not. In our view, in such a case, the approach of the court which is considering the validity of the judgment of an appellate court which has reversed the order of acquittal passed by the trial court, should be to satisfy itself if the approach of the trial court in dealing with the evidence was patently illegal or conclusions arrived at by it are demonstrably unsustainable and whether the judgment of the appellate court is free from those infirmities; if so to hold that the trial court judgment warranted interference. In such a case, there is obviously no reason why the appellate court's judgment should be disturbed. But if on the other hand the court comes to the conclusion that the judgment of the trial court does not suffer from any infirmity, it cannot but be held that the interference by the appellate court in the order of acquittal was not justified; then in such a case the judgment of the appellate court has to be set aside as of the two reasonable views, the one in support of the acquittal alone has to stand. Having regard to the above discussion, we shall proceed to examine the judgment of the trial court in this case."

31.2. In K. Ramakrishnan Unnithan v. State of Kerala (1999) 3 SCC 309, after observing that though there is some substance in the grievance of the learned counsel appearing on behalf of the accused that the High Court has not adverted to all the reasons given by the trial Judge for according an order of acquittal, this Court refused to set aside the order of conviction passed by the High Court after having found that the approach of the Sessions Judge in recording the order of acquittal was not proper and the conclusion arrived at by the learned Sessions Judge on several aspects was unsustainable. This Court further observed that as the Sessions Judge was not justified in discarding the relevant/material evidence while acquitting the accused, the High Court, therefore, was fully entitled to reappreciate the evidence and record its own conclusion. This Court scrutinised the evidence of the eyewitnesses and opined that reasons adduced by the trial court for discarding the testimony of the eyewitnesses were not at Page 14 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 all sound. This Court also observed that as the evaluation of the evidence made by the trial court was manifestly erroneous and therefore it was the duty of the High Court to interfere with an order of acquittal passed by the learned Sessions Judge.

31.3. In Atley v. State of U.P. AIR 1955 SC 807, in para 5, this Court observed and held as under: (AIR pp. 80910) "5. It has been argued by the learned counsel for the appellant that the judgment of the trial court being one of acquittal, the High Court should not have set it aside on mere appreciation of the evidence led on behalf of the prosecution unless it came to the conclusion that the judgment of the trial Judge was perverse. In our opinion, it is not correct to say that unless the appellate court in an appeal under Section 417 Cr.P.C came to the conclusion that the judgment of acquittal under appeal was perverse it could not set aside that order.

It has been laid down by this Court that it is open to the High Court on an appeal against an order of acquittal to review the entire evidence and to come to its own conclusion, of course, keeping in view the well-established rule that the presumption of innocence of the accused is not weakened but strengthened by the judgment of acquittal passed by the trial court which had the advantage of observing the demeanour of witnesses whose evidence have been recorded in its presence.

It is also well settled that the court of appeal has as wide powers of appreciation of evidence in an appeal against an order of acquittal as in the case of an appeal against an order of conviction, subject to the riders that the presumption of innocence with which the accused person starts in the trial court continues even up to the appellate stage and that the appellate court should attach due weight to the opinion of the trial court which recorded the order of acquittal.

If the appellate court reviews the evidence, keeping those principles in mind, and comes to a contrary conclusion, the judgment cannot be said to have been vitiated. (See in this connection the very cases cited at the Bar, namely, Surajpal Singh v. State AIR 1952 SC 52; Wilayat Khan v. State of U.P AIR 1953 SC 122) In our opinion, there is no substance in the contention raised on behalf of the Page 15 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 appellant that the High Court was not justified in reviewing the entire evidence and coming to its own conclusions.

31.4. In K. Gopal Reddy v. State of A.P. (1979) 1 SCC 355, this Court has observed that where the trial court allows itself to be beset with fanciful doubts, rejects creditworthy evidence for slender reasons and takes a view of the evidence which is but barely possible, it is the obvious duty of the High Court to interfere in the interest of justice, lest the administration of justice be brought to ridicule."

(emphasis supplied)."

7. In the aforesaid backdrop, if the evidence of complainant - PW-1 Ukabhai Galabhai Senva, Exh. 12 is referred to, he has reiterated the contents of his complaint. However, from the cross-examination of this witness, it has been revealed that the complainant and the accused persons had enmity prior to last about 15 years from the date of incident. Further, the learned trial Judge also observed material contradiction in the deposition of this witness to the effect that this witness, in his examination- in-chief stated that he had taken treatment as an indoor patient at Vadilal Hospital, however, in his cross-examination, he stated that he was referred to a hospital at Sanand for the treatment.

7.1 Further, if the deposition of PW-2 Kanubhai Popatbhai, Exh. 16 is referred to, as per his deposition, he had seen the original accused No. 2 only assaulting the complainant with a wooden stick. He has further stated that he did not know as to what the accused persons were speaking at the time of incident. Thus, this witness also does not support the case of the prosecution fully, as is observed by the learned trial Judge.

7.2 Moreover, if the depositions of PW-3 Ramba Arjanbhai, Exh. 17, who said to be the eye-witness of the incident in question and PW-4 Bhikhabhai Amarsinhbhai Gohil, Exh. 23 are seen, there appears material contradictions and improvements in the same.

Page 16 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022

R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 PW-3 Ramba admits that she does not know about her version before the police, which appears to be contrary to her version before the Court. Whereas, the version of PW-4 Bhikhabhai does not match with the version of the complainant viz. this witness has stated in his deposition that Babubhai had caught hold the complainant and was reciting as "xxx (word against caste)", however, neither the complainant nor any other witness has come with such a case. Further, as observed by the learned trial Judge, the complainant had stated that after the incident they went to the police station and thereafter, he was sent to the hospital with police yadi, whereas, according to this witness (PW-

4), after the police reached the spot, the complainant was taken to V. S. Hospital. Further, this witness (PW-4) could not identify the weapons used in the crime, before the Court. Further, this witness has admitted that he had not seen the occurrence.

7.3 Further, if the deposition of PW-5 Dr. Balvantbhai Babaji Khadia, Exh. 26 is referred to, he has clearly admitted in his cross-examination that he had not examined the complainant personally nor had the complainant given any history before him.

7.4 The learned trial Judge, after due appreciation and evaluation of the evidence on record has, in the concluding paragraph 17 of the impugned judgment and order, observed that if the deposition of the Investigating Officer is taken into consideration, there appears contradictions in the evidence of the witnesses. Moreover, if the deposition of the complainant is taken into consideration, there appears material contradictions from the FIR, Exh. 13. Further, it has come on record that the accused and the complainant had 15 years' old enmity and cross cases have been registered. There is contradiction in the deposition of the complainant and the deposition of Kanubhai Page 17 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 inasmuch as, as per the evidence of Kanubhai, there lied blood of the injured (complainant) at the place of incident, however, neither Ukabhai, the complainant, nor any other witness has thrown light on the said fact nor blood had been collected either during investigation or while drawing panchnama of the place of offence. Further, as per the evidence of Ghanshyambhai, after the incident, the complainant was being taken by lifting him, however, no such fact has come in the evidence of witness Kanubhai. Besides, there appears contradiction as to the complainant was being beaten by the wooden stick, in the evidence of Ramba. Medical evidence also is not acceptable to substantiate the guilt of the accused. Further, names of the accused are not disclosed in the case history. Thus, considering all the aspects of the matter, the learned trial Judge has observed that the prosecution has failed to prove the case against the accused beyond reasonable doubt.

7.5 Thus, on re-appreciation and reevaluation of the oral and the documentary evidence on record, it transpires that the prosecution has failed to prove the case against the accused beyond reasonable doubt inasmuch as the ingredients of the offence alleged are not fulfilled. The Court has gone through in detail the impugned judgment and order and found that the learned trial Judge has meticulously considered the depositions of all the witnesses and came to the conclusion that the prosecution has failed to prove the case against the accused beyond reasonable doubt and in the considered opinion of this Court, the learned trial Judge has rightly come to such a conclusion, which do not call for any interference at the hands of this Court.

7.6.1 If the decisions, relied upon by the learned advocate for the respondents are referred to, the Court, in Jayamma (supra), the Page 18 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022 R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 Court has observed that, "The other important reason to depart from the High Court's view re. conviction of the appellants is that the power of scrutiny exercisable by the High Court under Section 378 CrPC should not be routinely invoked where the view formed by the trial Court was a possible view. The judgment of the trial Court cannot be set aside merely because the High Court finds its own view more probable, save where the judgment of the trial Court suffers from perversity or the conclusions drawn by it were impossible if there was a correct reading and analysis of the evidence on record. To say it differently, unless the High Court finds that there is complete misreading of the material evidence which has led to miscarriage of justice, the view taken by the trial Court which can also possibly be a correct view, need not be interfered with. This self-restraint doctrine, of course, does not denude the High Court of its powers to re-appreciate the evidence, including in an appeal against acquittal and arrive at a different firm finding of fact".

7.6.2 Further, in the decision in Kalamani Tex (supra) it is observed that "it is true that the High Court would not reverse an order of acquittal merely on formation of an opinion different than that of the trial Court. It is also trite in law that the High Court ought to have compelling reasons to tinker with an order of acquittal and no such interference would be warranted when there were to be two possible conclusions".

7.6.3 In the decision in Chandrappa (supra), the Court has held that, "it is well settled that if two views are possible on the basis of evidence on record and the one favourable to accused has been taken trial Court, it ought not to be disturbed by appellate Court.

Page 19 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022

R/CR.A/726/2006 JUDGMENT DATED: 17/11/2021 7.6.4 In Sampat Babso Kale (supra), it is observed that, "Presumption of innocence attached to every accused person gets strengthened when such accused is acquitted by trial Court. High Court should not lightly interfere with decision of trial Court which has recorded the evidence and observed the the demenour of witnesses".

7.6.5 In Mohinder Singh (supra), it is observed that, "the High Court will not interfere unless there are substantial and compelling reasons to reverse the order of acquittal.

8. In the case on hand, considering aforesaid decision vis-a-vis the evidence on record, particularly, contradictions and improvements in the versions of the prosecution witnesses, it does not inspire confidence in the prosecution case and no compelling reasons are seen which require this Court to interfere with the impugned judgment and order of the trial Court.

9. In view of the aforesaid discussion and observations, in the considered opinion of this Court, the prosecution has failed to bring home the charge against accused for want of sufficient material. The findings recorded by the learned trial Judge do not call for any interference. Resultantly, in fleri, the appeal fails and is dismissed accordingly. Impugned judgment and order dated 25.08.2004, passed in Special Court Criminal Case No. 204 of 1999 by the learned Sessions Judge, Ahmedabad (Rural), recording the acquittal is confirmed. Bail bond, if any, shall stand cancelled. R&P, if received, be transmitted back forthwith.

[ A. C. Joshi, J. ] hiren Page 20 of 20 Downloaded on : Wed Jan 12 01:20:51 IST 2022