N THE HIGH COURT OF JHARKHAND RANCHI
Cr. Revision No. 640 of 2007
Kaniza Khatoon ... ... ... Petitioner
Versus
The State of Jharkhand
Md. Ehsan Opp. Parties
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Rajiv Ranjan Tiwari
For the State : Mr. A.P.P.
For the O.P.No.-2 Mr. Umesh Kumar Choubey
ORDER
17/21.9.2011
This revision is directed against the order dated
15.03.2007 whereby application of petitioner under Section 227 of the
Code of Criminal Procedure has been rejected.
It is submitted by Sri Rajiv Ranjan Tiwari, learned counsel
for petitioner that learned court below has not considered evidence of
some independent witnesses, who stated before the police that
petitioner is not involved in the present crime. Thus court below had
committed serious illegality while passing the impugned order.
Having heard the submissions, I have gone through the
record of the case. Impugned order reveals that learned court below
after considering the evidence of prosecution witnesses at paragraph
nos. 9,11,12,13,15 and 16 of the original case diary had come to the
conclusion that prima-facie offence against petitioner under Sections
302/34 of the Indian Penal Code is made out.
Section 227 of the Code of Criminal Procedure reads
as under :- “Discharge- If, upon consideration of the record of
the case and the documents submitted therewith, and after hearing
the submissions of the accused and the prosecution in this behalf,
the Judge considers that there is no sufficient ground for proceeding
against the accused, he shall discharge the accused and record his
reasons for so doing”.
From perusal of aforesaid provision, it is clear that at the
stage of framing of charge, the Judge is require to see whether there
is sufficient ground for proceeding against accused or not. At that
stage Court is not required to make thorough enquiry and appreciate
evidence for coming to the conclusion as to whether evidence is
sufficient to convict the accused or not. That stage will come at the
time of conclusion of trial while delivering judgment. Under the said
circumstance, I find no illegality in the impugned order.
Thus I find no merit in this application. Same is
accordingly, dismissed.
(Prashant Kumar, J.)
Binit