Allahabad High Court High Court

Kamal Singh vs Resham Singh And Anr. on 4 May, 1990

Allahabad High Court
Kamal Singh vs Resham Singh And Anr. on 4 May, 1990
Equivalent citations: 1991 CriLJ 1114
Author: P Basu
Bench: P Basu


ORDER

Palok Basu, J.

1. A first Information Report was lodged by one Kamal Singh relating to the murder of his father namely Ranbir Singh. It was alleged that two unknown accused had shot dead the father of the informant for which the opposite parties Nos. 1 to 5 Resham Singh, Hardeo Singh, Dalvir Singh, Kuldeep Singh and Jaswant Singh had conspired. A chargesheet was filed, whereafter the matter was committed to the Court of Session. The five opposite parties and two other co-accused namely Megh Pal Singh and Man Singh were thus forwarded to the Court of Session along with the case which became the subject matter of Sessions Trial No. 319 of 1988 of the Court of Sessions Judge, Nainital. By the impugned order dated 21-3-1989, the Sessions Judge directed that the opposite parties Nos. 1 to 5 be discharged at the stage of 227, Cr. P.C. while other two accused Man Singh and Meghpal Singh were directed to be tried on suitable charge.

2. The present revision has been filed by Kamal Singh informant on the ground that the Sessions Judge has exceeded his power as envisaged by Section 226/227, Cr. P.C. Sri V.P. Goel learned counsel for the applicant has been heard at length. Mr. G. S. Chaturvedi learned counsel for opposite parties Nos. 1 to 5 tried to support the Judgment of the Sessions Judge, Sri N. S. Kulshreshta learned counsel for the State has criticised the judgment.

3. Apart from criticising the judgment, Sri N. S. Kulshreshtha drew the attention of the court to the fact that on behalf of the State of U.P. a Criminal Revision No. 1044/1989 has been presented in this Court on 10-7-1989 which was the last date of limitation and that file should also be summoned and disposed of along with the present revision. He also sought permission to delete the name of Man Singh and Meghpal Singh from the array of the parties of this revision. This prayer is accepted. The result is that the said Criminal Revision filed by the State of U.P., No. 1044/ 1989 is having the same five opposite parties as in the revision of Kamal Singh and the subject matter is the same as that of the Criminal Revision No. 532/1989. In both the aforesaid criminal revisions the aforesaid five persons are opposite parties. Therefore, Criminal Revision No. 1044/1989 will also be deemed to have been decided along with this revision.

4. The Sessions Judge has opined that even though the case rests upon the testimony of the witnesses, who apparently gave their direct evidence as proof of the said conspiracy, the said evidence was improbable and appeared to him unnatural on these two grounds the impugned order has been passed.

5. The learned Sessions Judge has referred to some decisions in order to seek support for his conclusion.

6. The Stage of Section 226/227, Cr. P.C. cannot be equated with that of the trial of the accused. A meticulous examination of the Statement of the witnesses which exist in the case diary is not permissible because the opinion which is to be formed at the time of trial will necessarily depend upon the statement of the witnesses to be made in the Court. The cumulative result of all the circumstances and facts produced in the court may give a picture totally different from that of merely reading some of it. It is with that end in view that the legislature has used the words ‘that there is not sufficient ground for proceeding against the accused, that the Judge shall discharge the accused.’ It has further been provided mandatorily that the Judge will record his reasons for discharging an accused. The intention thus is clear that consideration of the record of the case and the document submitted therewith must only be conclusion for the purposes of judging whether there is not sufficient ground for proceeding against the accused. The language is in negative terminology. As compared to this language, Section 232, Cr. P.C. which details how and when acquittal is to be recorded, lays down that when the Judge considers that there is no evidence that the accused committed the offence he shall record an order of acquittal. The language used herein is in the positive terminology. Considering this distinction it is not open to the Sessions Judge to weigh the pros and cons, alleged improbability and then proceed to discharge the accused holding the said statements existing in the case diary as unreliable. This is practically acting Under Section 232 Cr. P.C. even though the stage has not reached. This view is fully supported by the decision of Hon’ble Supreme Court in State of Karnataka v. L. Munishwamy AIR 1977 SC 1489 : (1977 Cri LJ 1125). At this stage, it may be said that all the decisions cited by the learned Judge i.e. State of U.P. v. Raj Bahadur (1977 ACC 146) Raj Pal v. Jai Singh, AIR 1970 SC 1015 : (1970 Cri LJ 903) MC Misra v. State of UP. 1981 ACC page 1, Union of India v. P. K. Samal, AIR 1979 SC 366 : (1979 Cri LJ 154) State of Bihar v. Ramesh Singh 1977 SCC (Crl) 533: (1977 Cri LJ 1606, Chandradeo Singh v. Prokash Chandra, AIR 1963 SC 1430: (1963 (2) Cri LJ 397) N.S. Hoon v. State of West Bengal 1973 SCC (Crl) 521, B. K. Sharma v. State of U.P. 1987 ACC 292, R.S. Naik v. A.R. Antule AIR 1986 SC 2045: (1986 Cri LJ 1922), Sonia Bahera v. State of Orissa 1983 SCC (Crl) page 444 : (1983 Cri LJ 829) are all be sides the point and controversy involved in the instant case.

7. The revisions therefore succeed and are allowed. The impugned order of Sessions Judge dated 21-3-1989 is set aside. The trial Judge is directed to proceed with the matter in accordance with law as expeditiously as possible.

8. Let a copy of this judgment be placed on the record of the Criminal Revision No. 1044/1989 State v. Resham Singh and others which being finally disposed of by this judgment. The interim order is vacated.

9. The record of the case be despatched within a week to the court below.