High Court Orissa High Court

Alok Alias Debendra Kumar Alias … vs State Of Orissa on 16 August, 1993

Orissa High Court
Alok Alias Debendra Kumar Alias … vs State Of Orissa on 16 August, 1993
Equivalent citations: 1993 II OLR 402
Author: L Rath
Bench: L Rath


JUDGMENT

L. Rath, J.

1. The petitioner, who had been originally cited as a witness in S. T. No. 8/45 of 1993 against the Suban Ho prosecuted Under Section 376, Indian Penal Code has invoked the power of this Court Under Section 482 of the Code of Criminal Procedure being aggrieved by the order of taking cognizance against him as an accused in the case under the very same charge. PW 4 lodged information before the police as the victim girl alleging that she was serving in the house of one Niladri Mahata and was taking his cattle for grazing in the jungle and usually Suban Ho, the present petitioner, and her cousin Nathu He also accompany her for grazing cattle of different persons. On 22-8-1992 when they were all inside the jungle accused Suban Ho chased her to catch hold her for which she ran away in apprehension and at that time the petitioner caught hold of her, but left her as Suban Ho reached. Suban Ho forcibly laid her on the ground and ‘aped her. FIR was lodged at the police station by the victim girl in the company of PW1 and PW 3 the Ward Member. After investigation charge-sheet was submitted against Suban Ho citing the petitioner as one of the witnesses. The witnesses so far examined in the case are PWs.1 to 5. Besides, PWs.PWs 1 and 3, PWs. 2 and 5 are the post-occurrence witnesses to whom PVV4 is stated to have narrated the incident. PW 4 having named the petitioner in her evidence in Court as also a oarson who had raped her and PWs. 1, 2, 3, and 5 also having made such statement in support of her, the learned Assistant Sessions Judge passed order on 8-7-1993 taking cognizance against the petitioner Under Section 376, IPC, and directed the police to produce him in Court.

2. Mr. Sahu, learned counsel for the petitioner, urges that prior to depositions of the witnesses in Court, their consistent version throughout the investigation and the statement of the victim girl in the FIR never implicated the petitioner as a person who had raped PW4 and that such statements at the evidence stage being a matter of after- thought, it is tell-tale that the petitioner is being attempted to be roped in on false accusation. It has been submitted that the power Under Section 319, Cr PC is not intended to be exercised in such circumstances and that the power is vested in the Court only to be exercised sparingly and in exceptional circumstances.

3. On a reference to the L. C. R. as also the case diary the submissions of the learned counsel are amply borne out. PW 4 no- where alleged any culpable conduct on the part of the petitioner either in the FIR or in her statement before the police. She however suddenly made such a statement during her evidence in Court. A mere glance at her evidence shows the prevaricating stands she has taken. In her examination in-chief she stated that after she had been raped by Suban Ho, she was raped by the petitioner. In the cross-examination however she stated that the petitioner raped her first and then Suban Ho. committed the crime. She also stated that she had stated before the police that both the petitioner and Suban Ho had committed rape on her though such statement is not borne out on record. PW 1 and 3 though are signatories to the FIR and in their statement before the police they never implicated the petitioner, yet they made such statements in the Court. The statements of PWs. 2 and 5 alao suffer the same effect. A perusal of the statements lands one to the clear conclusion that the development at the evidence stage to implicate the petitioner as an accused is a belated attempt to rope him in. The very fact that the petitioner had been cited as a witness in the charge-sheet goes to show of the police having come to the conclusion after investigation of the petitioner being only a witness and to be never an offender himself. In 1991 (II) OLR SO (Suresh v. State) it was held relying on an earlier decision of this Court in 63(1986) CLT 261 (Sk. Mangul v. State) that the power undr Sec, 319, Cr PC is an exceptional one and must be used in rare cases only when compelling circumstances exist. The power is extraordinary and should be used sparingly. In 67 (1989) CLT 729 (Tribikram Misra v. State of Orissa and Anr.), a Division Bench decision, invoking of power Under Section 319, Cr PC and taking cognizance against a person later on when the immediate post-occurrence charge- sheet witnesses did not implicate him and subsequent attempt was made to implicate him by some of the witnesses, was deprecated. The decisions apply with full force to the facts of the present case. The learned Assistant Sessions Judge was not alive to this position of law and has taken cognisance against the petitioner in a mechanical manner. In that view of the matter the petition succeeds and the order impugned is quashed.