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 27, Cited by 20]

Allahabad High Court

Sudha Singh vs State Of U.P.& Another. on 12 July, 2013

Author: Vishnu Chandra Gupta

Bench: Vishnu Chandra Gupta





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

 Reserved
 
                                                                            AFR
 
                    High Court of judicature at Allahabad,
 
                               Lucknow Bench, Lucknow
 
			        
 

 
  Criminal Miscellaneous No. - 2012 of 2006
 
(U/s 482 Cr.P.C.)
 

 
Sudha Singh, aged about 38 years, daughter of Shri Jitendra Pratap Singh, resident of House No. 1230/83, Yadav Colony, Daya Nagar, Police Station Lord Ganj, Jabalpur (Madhya Pradesh). 
 
                  ..................... Applicants/Petitioners
 
                                            Vs.
 
1. 	State of U.P.  
 
2. Arvind Kumar Singh, Son of Sri Satya Narayan Singh, resident of D-34/76, Ganesh Mahal, Police Station Dashwamesh, District Varanasi (Uttar Pradesh).
 
                    	     ....................... Opposite Parties
 
 
 
Counsel for Applicant :- Sri A.R. Khan
 
Counsel for Opposite Party :- Govt. Advocate, 
 

 
Hon'ble Vishnu Chandra Gupta, J.
 
				
 

Judgement

1. Heard Sri A.R. Khan, learned counsel for the petitioner and Sri Abhay Veer Singh, learned AGA for the State.

2. By means of this petition under Section 482 Cr.P.C. petitioner has prayed for quashing the charge sheet and also prayed to stay the further proceeding of Criminal Case No. 79-A/2003 now numbered as 946 of 2006, Case Crime No. 74 of 1998, under Section 120B IPC read with Section 302 IPC, P.S.-Kandhaie, District Pratapgarh pending in the court of Chief Judicial Magistrate, Pratapgarh.

3. Learned AGA informed that no appeal has been filed against the judgment of acquittal passed in Sessions Trial No. 404 of 2003. Opposite party No.2 in respect of personal service did not appear or file any counter affidavit.

4. The brief facts for deciding the petition are that the first information report has been lodged by one Arvind Kumar, opposite party No.2 to this petition in Police Station Kandhaie, district Pratapgarh which was registered as Case Crime No. 74 of 1998, under Section 302 IPC against Vinod Kumar Singh, Kashi Naresh, Ram Bahadur Singh, Deo Kali, Manoj Kumar Singh, Anand Kumar Singh and Sudha Singh. One accused has been arrayed as Chachiya Sas which later on found to be Smt. Kanti. After investigation of this case charge sheet has been filed against the accused persons. A separate charge sheet has been filed against Vinod Kumar Singh and Sudha Singh, under Section 120B IPC read with Section 302 IPC as on 28.03.2003. The charge sheet against other co-accused was separately filed. Sudha Singh absconded and did not appear to face the trial. In sessions trial No. 404 of 2003 the accused Anand Kumar Singh, Manoj Kumar Singh, Kashi Nath, Vinod Kumar Singh, Ram Bahadur, Smt. Kanti and Smt. Deo Kali were acquitted for the charge levelled against them under Section 302 read with Section 149 IPC. As the present petitioner was absconding, so she could not be prosecuted.

5. The petitioner by this petition sought for quashing of the proceeding pending against her in Criminal Case No. 79A of 2003 now as 942 of 2006, under Section 120B read with Section 302 IPC in connection with aforesaid Crime No.74 of 1998 and also sought stay of implementation of non bailable warrant issued against the petitioner by Chief Judicial Magistrate. Learned counsel for the petitioner submitted that when case ended in acquittal of all the accused the trial of the present applicant if allowed to continue would be an abuse of process of law. He relied upon the judgement of the Apex Court reported in AIR 2005 SC 1775 Netal Dutt Vs. State of West Bengal and AIR 2005 SC (268) CBI Vs. Akhilesh Singh. He has also placed relied upon the judgment of Sant Ram Master @Sant Ram Jaiswal Vs. State of U.P. Reported in 2005 (51) ACC 906 Ald.

5. On the contrary leaned AGA Sri Abhay Veer Singh submitted that on the basis of judgment of acquittal of co-accused the present petitioner cannot granted any benefit and relied upon the judgment of Division Bench of this Court reported in 2009 (1) ACR 470 Km. Rinki Vs. State of U.P. And Others.

6. Learned counsel for the petitioner urged that main accused have been acquitted from the charge of murder and the judgement of acquittal is now become final, therefore there is no occasion to proceed against the present applicant for the alleged conspiracy committing the murder.

7. In Kumari Rinki's case (supra) the Division Bench of this Court discussed the effect after considered the several authorities of the Apex Court on this score and held in para 7, 8, 9, 10, 13 and 14 which is reproduce hereinbelow;

"7 It is settled principle of the law that every case turns on its own facts and evidence as may be adduced and acquittal of a co-accused in the trial emanating from self same case crime does not necessarily entail acquittal of the other co accused who are yet to be put on trial.
8. The decision in S.P.E.Madras v. K.V.Sundaravelu AIR 1978 SC 1017 is a decision of pivotal significance in which the Apex Court held that the commitment once made under section 213 Cr.P.C by a competent Magistrate the same could be quashed only on a point of law. The facts in that case were that the respondent was carrying on business as an exporter of hand-loom cloth in Madras and he was alleged to have committed offences under section 420, 471 read with section 466 IPC and section 132 of the Customs Act relating to certain bales of goods covered by two invoices. The Court before commitment, split his case in two, covered by each of the two invoices. The respondent in the first case was acquitted by the High Court on 9.3.1974. The second case was then taken up for trial. The respondent applied to the High Court for quashing the proceedings. The High Court quashed the proceedings pending in the court of Asstt. Sessions for three reasons namely, (1) the evidence in both the cases being similar and one case having ended in acquittal, further prosecution in the present case would amount to abuse of the process of the court; (ii) even otherwise, the alleged offences were committed somewhere in 1955 and it would be unfair if not unjust to put the petitioner on trial after about 10 years; and (iii) the charge was not likely to stand. The Apex Court further ruled that merely because the trial in the second case had not started, there was no justification for taking the view that evidence in both the cases was similar. Moreover, it was not the requirement of law that if one case had ended in acquittal prosecution in another case would be illegal. It could not also be said that it would be illegal to commence the trial in a case after a period of 10 years or so. So also, it could not be said that the High Court's opinion that the charge was not likely to stand the trial was on a point of law within the meaning of section 215. The Apex Court further held that the judgment in the first case was clearly irrelevant and could not be taken into consideration for making the order in the second case. Para 5 being relevant is quoted below.
"5. The High Court has in fact taken its earlier judgment in Sessions Case No. 34 of 1968, which ended in acquittal, into consideration in the present case, and has reached the conclusion that the present appeal is "not likely to stand." Here again, the High Court lost sight of the provisions of Ss. 40 to 44 of the Evidence Act which state the circumstances in which previous judgment are relevant in civil and criminal cases. Thus S. 40 states the circumstances in which a previous judgment may be relevant to bar a second suit or trial, and has no application to the present case for the obvious reason that no judgment, order or decree is said to be in existence in this case which could in law be said to prevent the Sessions Court from holding the trial. Section 41 deals with the relevancy of certain judgements in probate, matrimonial, admiralty or insolvency jurisdiction and is equally inapplicable. Section 42 deals with the relevancy and effect of judgements, orders or decrees other than those mentioned in S. 41 in so far as they relate to matters of a public nature, and is again inapplicable to the present case. Then comes S. 43 which clearly states that judgements, orders or decrees, other than those mentioned in Sections 40, 41 and 42, are irrelevant, unless the existence of such judgment, order or decree is a fact in issue, or is relevant under some other provisions of the Act. As it has not been shown that the judgment in Sessions Case No. 34 of 1968 could be said to be relevant under the other provisions of the Evidence Act, it was clearly "irrelevant" and could not have been taken into consideration by the High court for the purpose of making the impugned order. The remaining S. 44 deals with fraud or collusion in obtaining a judgment, or incompetency of a court which delivered it, and can possibly have no application in the present case. It would thus appear that the High Court not only lost sight of the above facts, but also ignored the provisions of section 215 of the Code of Criminal procedure and thus committed an error of law in basing the impugned judgment on a judgment which was clearly irrelevant."

9. Yet another decision on the point is K.G.Premshanker v. Inspector of Police and another AIR 2002 Supreme Court 3372. The quintessence of what the Apex Court held therein is that the previous judgment which is final can be relied upon as provided under Sections 40 to 43 of the Evidence Act in civil suits between the same parties. Principle of res judicata may apply, in a criminal case. Section 300 of Cr.P.C. makes provision that once a person is convicted or acquitted, he may not be tried again for the same offence if the conditions mentioned therein are satisfied. Moreover, if the criminal case and the civil proceedings are for the same cause, judgment of the civil Court would be relevant if conditions of any of the Ss. 40 to 43 are satisfied, but it cannot be said that the same would be conclusive except as provided in S. 41. S. 41 provides which judgment would be conclusive proof of what is stated therein. Further, the judgment, order or decree passed in a previous civil proceedings, if relevant, as provided under Ss. 40 to 42 or other provisions of the Evidence Act then in each case, Court has to decide to what extent it is binding or conclusive with regard to the matter(s) decided therein. Hence, in each and every case, first question which would require consideration is - whether judgment, order or decree is relevant? If relevant - its effect. It may be relevant for a limited purpose, such as, motive or as a fact in issue. This would depend upon facts of each case. It was further observed by the Apex Court that where the complainant in a criminal case had also filed a civil suit for damages against the accused in criminal case and the trial Court dismissed the suit, the criminal prosecution would not be required to be dropped on that ground because under the Evidence Act to what extent judgements given in the previous proceedings are relevant is provided and therefore it would be against the law if it is held that as soon as the judgment and decree is passed in a civil suit the criminal proceedings are required to be dropped if the suit is decided against the plaintiff who is the complainant in the criminal proceedings.(Emphasis supplied).

10. The recent decision on the point is Rajan Rai v. State of Bihar AIR 2006 SC 433. In this case, the Apex 'Court elucidating his view on Section 40 of the Evidence Act observed on the same lines as contained in para 5 of the decision of the Apex Court in S.P.E. Madras v. K.V. Sundaravelu AIR 1978 SC 1017. The Apex Court expatiated that Section 40 of the evidence Act states the circumstances in which a previous judgment may be relevant to bar a second suit or trial. Section 40 has no application to the present case for the obvious reasons that no judgment, order or decree is said to be in existence in this case which could in law be said to prevent the Sessions Court from holding the trial. The Apex Court further expatiated on Section 41 of the Evidence Act observing that this section deals with the relevancy of certain judgements in probate, matrimonial, admiralty or insolvency jurisdiction and is equally inapplicable. The Apex Court also observed that as it has not been shown that the judgment of acquittal rendered by the High Court in appeals arising out of earlier sessions trial could be said to be relevant under the other provisions of the Evidence Act it was clearly irrelevant and could not have been taken into consideration by the High Court while passing the impugned judgment. Further the Apex Court observed that section 44 of the Evidence Act deals with fraud or collusion in obtaining a judgment or incompetency of a court which delivered it and can possibly have no application in the present case. In ultimate analysis, the Apex held that it would thus appear that the High Court was quite justified in ignoring the judgment of acquittal rendered by it which was clearly irrelevant. The Apex Court in the said decision placed credence for the view on the decision of Karan singh v State of Madhya Pradesh AIR 1965 SC 1037 in which the Apex Court held as under:

"As the High Court pointed out, that observation has no application to the present case as here the acquittal of Ramhans was not in any proceeding to which the appellant was a party. Clearly, the decision in each case has to turn on the evidence led in it; Ramhans's case depended on the evidence led there while the appellant's case had to be decided only on the evidence led in it. The evidence led in Ramhans's case and the decision there arrived at on that evidence would be wholly irrelevant in considering the merits of the appellant's case."

...............................................................

13. The inference that is deducible from discussion of the above decisions that the judgement of acquittal rendered in the trial of other co accused is wholly irrelevant as the said judgement would not be admissible under the provisions of sections 40 to 44 of the Evidence Act. It also leaves no manner of doubt that every case has to be decided on the evidence adduced therein and therefore, the case of the petitioner has to be decided on the basis of evidence which may be adduced during the course of trial.

14. The principles that are distilled from the discussion of the above decisions are:

(i)the acquittal of a co-accused in a separate trial cannot be made basis for quashing the proceedings against another co accused who is being separately tried on the principle that each case has to be decided on the evidence adduced in that case;
(ii) judgment of acquittal rendered in one case is not relevant in the case of co-accused separately tried inasmuch as sections 40 to 44 of the evidence Act deal with relevancy of certain judgements in probate, matrimonial, admiralty and insolvency jurisdiction and therefore inapplicable to a criminal case.

8. So far as the fact of this case is concerned while passing the order of acquittal the learned Sessions Judge has not given any finding on the question of conspiracy amongst the accused as alleged by the prosecution by filing separate chargesheet under Section 120B read with Section 302 IPC. The learned Sessions judge also failed to frame the charge under Section 120B read with Section 302 IPC against accused Vinod. In the absence of any finding about conspiracy among the accused and also for absence of charge under Section 120B IPC against accused Vinod Kumar Singh in S.T. No. 404 of 2003 the benefit of acquittal shall not be extended to the present petitioner who has not appeared to face the trial.

9. An accused may be tried for the charge of conspiracy even if other co-accused with whom hatching of conspiracy is alleged are not traceable or died or not tried for the said charge. It has non where found by trial court that alleged murder has not taken place.

10 In view of above facts the law cited by counsel for the petitioner is not applicable in the present case. Moreover, the aforesaid judgment passed in S.T. No. 404 of 2003 is not at all admissible under Sections 42 and 44 of the Evidence Act and the same is wholly irrelevant so far as the petitioner is concerned. It is well settled that every case has to be decided on the evidence adduced therein hence the case of the petitioner ought to have been decided on the basis of evidence which may be adduced during the course of trial against her.

11. There is no finding of the court that no conspiracy hatched amongst the accused as alleged by the prosecution by filing separate chargesheet. No charge under Section 120B read with Section 302 Cr.P.C. framed. In absence of any finding about conspiracy and also for absence of charge u/s 120B against accused Vinod Kumar Singh in S.T No. 404 of 2003 the benefit of acquittal shall not be extended.

12. In view of above, the petition lacks merit and liable to be dismissed.

13. Accordingly, the petition is dismissed.

Date:-12.07.2013 Ajay