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 11, Cited by 14]

Allahabad High Court

Sharda Prasad Tiwari Son Of Shri Govind ... vs State Of U.P. on 24 March, 2006

Equivalent citations: 2006CRILJ3319

Author: Vinod Prasad

Bench: Vinod Prasad

JUDGMENT
 

Vinod Prasad, J.
 

1. Sharda Prasad Tiwari, Smt Vijai Lakshami, his wife and Deepak Tiwari, his son have filed the instant application, under Section 482 Cr.P.C. hereinafter referred to as the Code, invoking the power of this Court under the said section, with the prayer to quash the charge sheet No. 132 of 2005 dated 23.7.2005 relating to crime No. 480 of 2004 under Section 498A/304B IPC and 3/4 D.P. Act. Police Station Naini District Allahabad which has culminated into registration of case No. 25344 of 2005 State v. Deepak Tiwari and Ors. pending in the court of CJM Allahabad under the aforesaid Sections. They have further prayed that during the pendency of this application further proceeding of the said case be stayed.

2. The facts are that Nand Kishore Sharma resident of 123, Chaukhandi, Kidganj, Allahabad had married his daughter Gunja (deceased) with Deepak Tiwari @ Dipu (applicant No. 3), son of Sharda Prasad Tiwari (applicant No. 1) resident of Bakrana Tiwari (Ram Sagar), Chaka Block, Police Station Naini, Allahabad on 2.3.2001. He had given many domestic articles, jewelry and a car Maruti 800 according to the wishes of the applicants. On her return from the house of her-in-laws, Gunja told informant and other relatives her woes that the applicants demand more dowry of Rs. three lacs from her and on her refusal bet and tortured her mentally. The informant went to the applicants and pleaded his inability to pay such a huge amount. Applicant Deepak, on this came to the house of the informant and took Gunja to his house. After some time, informant went to the house of the applicants for bringing Gunja back for Rakshabandhan, when he was informed by Gunja that her woes continues further if, the amount is not paid then she will be done away with. The informant again went to the house of the applicants and requested them to stop the torture and showed his inability to pay the said amount. Gunja was again brought back by her husband Deepak and father-in-law Sharda Prasad Tiwari to their house on 12.9.04. On 13.10.04 informant's son Amit Sharma was informed by unknown man that his sister, Gunja, had been badly burnt by gas leak and she had been carried to Swaroop Rani Hospital. The informant immediately rushed to the hospital along with his other relatives and there he found his aforesaid daughter unconscious and badly burnt. That night Gunja breathed her last. Of being sure, that the applicants have bet and burnt Gunja, that the informant lodged a FIR against the applicants at police station Naini District Allahabad under Section 498A/304B IPC and 3/4 D.P. Act vide crime number 480 of 2004 (annexure 1) on 14.10.04 at 1.15 PM. The post mortem of the deceased was conducted on 14.10.04 which indicated that the deceased whole body was burnt and skin had peeled off. The investigation was conducted by Circle Officers of Naini, Sorao and Colonelganj. It transpires that, at the instance of the informant the investigation was transferred to Circle Officer, Colonelganj, Allahabad, but subsequently, at the instance of accused the same was retransferred to Circle Officer Sorao, Allahabad. During the course of investigation all the witnesses, including the informant, his sons Amit and Vivekanand, his wife Smt Kumud supported the FIR version. How ever it seems that the pressure was exerted on the informant and as a result of which the Maaiti car given in marriage was returned to the informant and a LIC Policy of Rs. 5 lacs was got done, in favour of Riya, daughter of deceased, with the help of Kamlesh Tiwari uncle of accused Deepak Tiwari and brother of Sharda Parasad Tiwari applicant No. 1. It also transpires that the informant had moved applications also against the accused to Human Rights Commission. However because of pressure exerted on the informant and other witnesses, the family members of the deceased, tiled affidavits denying the incident in the court of CJM, Allahabad. CJM, Allahabad also ordered for recording their statements under Section 164 Cr.P.C. on 14.2.2004. The informant in the said statement stated that he had lodged the FIR and the version mentioned in it is correct. The statements of Amit Kumar Sharma and Vivekanand Sharma filed as annexure No. 20, indicates that the affidavits were filed because of pressure and also because of a sought of compromise reached between the parties. The investigating officer finding prima facie case against the applicants submitted charge sheet against them in court on 23.7.2005, on the basis of which case number 25344 of 2005 was registered in the court of CJM, Allahabad on 6.10.2005 against the applicants. Hence this application for quashing of the case and the charge sheet.

3. I have heard Sri Jagdish Singh Sengar and Sri Sudhir Solanki advocates on behalf of applicants and the learned AGA in opposition at a great length and have perused the application and annexure appended therewith.

4. Sri Sengar contended that the charge sheet and proceeding be quashed because the informant and other witnesses have stated on affidavits and statements in court under Section 164 Cr.P.C. as well as statements recorded subsequently that they do not want to litigate the case. He further submitted that since there is contradictory evidence available on record and therefore it was the duty of the CJM, while summoning the applicants, to mention as to why he is accepting the version of the FIR and not subsequent statements of the witnesses. He contended that the if, there are contradictory evidences available on record then it is duty of the magistrate to record an finding as to why he is accepting one version favourable to the prosecution and against the accused and not the other and, only after that, he should summon the accused. Learned AGA on the other hand submitted that there is no such procedure as has been canvassed by the applicants counsel. He contended that, at the stage of summoning, only a prima facie case based on some admissible evidence is to be seen and nothing more. He contended that, at the stage of summoning, the magistrate is not required to hold a pre trial exercise to fetch out the niceties of evidence and record a finding as to reliability of prosecution the statements on the basis of which he wants to summon the accused.

5. From the submissions made above, the only point for determination is as to whether the magistrate is required to scan the contradictory evidence available in the case diary and record a finding as to why he is believing the statements favourable to the prosecution and not the other statement favourable to the accused before summoning the accused to stand the trial? But before adverting to the said question, a note on factual merit of the case. The FIR and the statements recorded at various stages of the investigation and even the statement under Section 164 Cr.P.C. of informant and Amit Kuamr Shanna, it is clear that that there is clear cut allegation of demand of dowry against the applicants from the deceased and for causing her death, because of that, by burning her. The marriage has taken place only a month more that 3 and half years Thus the ingredients of Section 498A and 304B IPC marriage within seven years of incident, demand of dowry by the accused and for causing death of the deceased because of the said demand, are present in the present case along with Section 3/4 D.P. Act. Hence the case falls within the mischief of the said offences. Learned Counsel for the applicants also did not seriously challenged the making out of the offence but contended that, since there is contradictory evidences therefore the Magistrate must record it's satisfaction regarding acceptability of evidence against the applicant accused in the summoning order. Thus, the material placed on the record of the case, establishes prima facie offence against the applicants for which they have been summoned by the CJM, Allahabad.

6. Now, coming to the submission made by Sri Sengar, that the magistrate must record it's satisfaction, before summoning the accused, if there are contradictory evidences available on record of the case diary as to why he is accepting the version against the accused, is concerned, I see no force in this submission and it khas been canvassed only to be rejected. The contention is against the scheme of the 'Code'. The summoning of the accused is done under Section 204 of the 'code". That section provides that Section 204-"If in the opinion of the Magistrate taking cognizance of an offence "(here is sufficient wound for proceeding" the Magistrate has to summon the accused. He lias no choice in that event but to summon the accused. What is meant by "If in the opinion of the Magistrate taking cognizance of the offence means"? Does it mean' total congruent statements in the case diary, without any contradictions in it and then the Magistrate should opine to summon the accused or contnirily, does it means a triable prima facie case only, leaving the contradictions to be tested at the stage of examination-in-chief, cross-examination and re-examination, The answer is negative in respect of the first meaning and affirmative in respect of second meaning. If the first meaning is allowed to prevail then, it will amount to recording a pre-witness-examination finding regarding Ins statements. How can that be allowed. Every witness has to be tested on the anvil of probability of his evidence and his statement has to be accepted as to be true or false, to record a finding of guilt or innocence of the accused and that can be done only after his examination in the case before the trial court is over. There is nothing in the scheme of the 'code' which permits pie-judging the contradictory statements, before it is recorded and tested through examination in court. Contradictory statements of a witness/witnesses has to tested for its truthfulness for acceptance or negation, and that can be done only after the trial is over and the judgment is delivered or, in between, at the stage of charge, under various trial procedures provided under chapters XVIII, XIX, XX and XXI of the 'Code', starting from Session's trial and ending at summary trial. Which of the two contradictory statements are correct requires examination without which it is not possible to accept one of them. There is yet, one another inherent defect in the submission of the counsel and that is if, the magistrate will record a finding as to which of the two statements he accepts at the stage of summoning to be believable and acceptable, then why and for what purpose the trial will take place. It will amount to accepting the prosecution version at the very thresh hold of the case or rejecting the same and at the same time forming an opinion regarding inadvertent of accused in the crime. This will make the rest of the trial procedure otiose. It has been held by the Supreme Court in case of State (Delhi Administration) v. I.K. Nangia 1980 SCC (Cr) 220, that the magistrate has to issue process even if, there is strong suspicion against the accused. I am also fortified in my view by the judgment the apex court rendered in AIR 2000 SC 1456 U.P. Pollution Control Board v. Mohan Meakins Ltd. and Ors. In para 6 of the said judgment the Supreme Court has observed thus:

In a recent decision of the Supreme Court it has been pointed out that the legislature has stressed the need to record reasons in certain situations such as dismissal of a complaint without issuing process. There is no such legal requirement imposed on a magistrate for passing detailed order while issuing summons vide Kant Bhadra Shah v. State of West Benchal , The following passage will be apposite in this context (para 12) if there is no legal requirement that the trial court should, write an order showing the reasons for framing a charge, why should the already burdened trial courts be further burdened with such an extra work. The time has reached to adopt all possible measures to expedite the Court procedures and to chalk out measures to avert all road-blocks causing avoidable delays. If a magistrate is to write detailed orders at different stages, the snail-paced progress of proceedings in trial courts would further be slowed down. We are coming across interlocutory orders of Magistrates and Sessions Judges running into several pages. We can appreciate if such a detailed order has been passed for culminating the proceedings before them. But it is quite unnecessary to write detailed orders at other stages, such as issuing process, remanding the accused to custody, framing of charges, passing over to next stages in the trial.

7. Thus the submission of the learned Counsel that detail reasons has to be recorded while summoning does not command and against the law laid down by the Apex Court and hence is rejected.

8. In the present case the charge sheet has already been laid in court against the present applicants and, from the material on record of the case, it can not be said that no offence is disclosed at all against the present applicants. On the contrary there is more than sufficient evidence available against the accused to summon them. On the own showing of the applicants the witnesses have if stated that they have given affidavits and statement, favourable to the accused, under Section 164 Cr.P.C. on the basis of compromise reached between them out side the court. The said compromise is not lawful and has got no sanctity of law. It is only an arrangement between the parties, which is void and illegal in view of Section 17 of the Indian Contract Act such a compromise is against the provision of the 'code and cannot be commentated. Thus, it cannot be said that the witnesses have resiled and have denied their earlier statement anointing offence against the present applicants. Their revengeful gesture will not absolve the accused from the crime committed by them. Hence the contention of the counsel for the applicant is devoid of any merit and deserves to be rejected and is rejected.

9. This application is dismissed.