Allahabad High Court High Court

Kailash Prakash S/O Late Thakur … vs District And Session Judge And … on 6 September, 2006

Allahabad High Court
Kailash Prakash S/O Late Thakur … vs District And Session Judge And … on 6 September, 2006
Author: K Sinha
Bench: K Sinha


JUDGMENT

K.N. Sinha, J.

1. By means of the present writ petition under Article 226 of the Constitution of India, petitioner Kailash Prakash has sought the quashing of order dated 12.4.2006 passed in Criminal Revision No. 271 of 2006 (Annexure No. 7) and order dated 10.2.2006 passed in Case No. 1131 of 2004 (Annexure No. 5) by which the application of the petitioner filed under Section 319 Cr.P.C. was rejected by the Additional Chief Judicial Magistrate, Allahabad. The revision against the said order was summarily rejected at the admission stage.

2. The brief facts of the case are that on the report of the petitioner a case crime No. 441/2000 was registered under Sections 147, 148, 323, 504, 506 and 307 IPC, in which twelve persons were named as accused and five were not named. After the investigation, the charge sheet was filed against four persons. The Trial Court examined petitioner Kailash Prakash, the complainant, as PW-1, who named all the persons in the F.I.R. Thereafter the petitioner moved an application under Section 319 Cr.P.C. to summon all the accused for trial. The said application was rejected and revision against the same was also dismissed.

3. I have heard the learned Counsel for the petitioner, learned A.G.A. and perused the impugned order. From the facts, the trial court has held that by the statement and other papers, the version of the petitioner is confirmed. He has observed that in view of Section 319 Cr.P.C, such persons who were named in the F.I.R. and were not charge-sheeted, may be summoned by the Magistrate. He has also cited Dinesh Chandra Tiwari v. State of U.P. {2001 Allahabad Dand Nirnaya Patrika (January Part)} which lays down the principle but dismissed the application on the ground that prosecution has examined only one witness as complainant and no other eye witness has yet been examined. He has also mentioned that unless the other eye witnesses are examined, application under Section 319 Cr.P.C. cannot be allowed. The Revisional Court also did not go through the law on this point, but simply by citing the case of Dinesh Chandra Tiwari (supra), dismissed the revision at the admission stage.

4. This Court has held in Sanjeev Rai v. State of U.P. and Anr. 2005(1) ACR 674, Raj Bahadur v. State of U.P. and Anr. 2005 (1) ACR 672, Gyanendra Singh v. State of U.P. and Ors. 2005 (1) ACR 676 and Ravina v. State of U.P. 2005 (1) ACR 678 that there is no need of cross-examination of the complainant or any supporting evidence before summoning the accused under Section 319 Cr.P.C.

5. This Court, in a Division Bench decision Ram Gopal and Anr. v. State of U.P. 1999 (1) ACR 274 has interpreted the term ‘Evidence’ used in Section 319 Cr.P.C. The term ‘Evidence’ as used in Section 319, Cr.P.C, does not mean an ‘Evidence’ complete by cross-examination and the Court can take action under Section 319, Cr.P.C. even on the statement made in examination-in-chief of one or more witnesses. This Division Bench decision of this Court was examined by Hon’ble the Apex Court, in Rakesh and Anr. v. State of Haryana 2001 (2) ACR 1609 (SC). The Apex Court after examining the authorities on the subject came to the conclusion that ‘evidence’ as used in Section 319, Cr. P.C. would mean the un-cross-examined stage of witness. It appears that not only the Additional Chief Judicial Magistrate-I Allahabad but the Revisional Court also is quite ignorant of the legal position, hence rejected the application on the ground that no other eye witness has been examined.

6. Thus, the writ petition is liable to be allowed and order dated 12.4.2006 passed by the Incharge Sessions Judge Allahabad in Criminal Revision No. 271 of 2006 (Annexure No. 7) and order dated 10.2.2006 passed by the Additional Chief Judicial Magistrate Allahabad in Case No. 1131 of 2004 (Annexure No. 5) dated are liable to be set aside.

7. The writ petition is, therefore, allowed and order dated 12.4.2006 passed by the Incharge Sessions Judge Allahabad in Criminal Revision No. 271 of 2006 and order dated 10.2.2006 passed by the Additional Chief Judicial Magistrate Allahabad in Case No. 1131 of 2004 are set aside. The matter is remanded back to the trial court to examine the case in the light of law laid down by Hon’ble The Apex Court and this Court, then pass an order on the application of the petitioner moved under Section 319 Cr.P.C.