High Court Patna High Court - Orders

Md. Akhtar @ Akhtar Hussain vs State Of Bihar on 21 October, 2011

Patna High Court – Orders
Md. Akhtar @ Akhtar Hussain vs State Of Bihar on 21 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CR. REV. No.1431 of 2009
                  Md. Akhtar @ Akhtar Hussain, son of Late Mubarak Hussain,
                  resident of village-Gaina, P.S.-Manigachhi, District- Darbhanga.
                                                                  .........Petitioner
                                                  Versus
                                           The State of Bihar
                                                              .........Opposite Party
                                                -----------

2. 21.10.2011 The accused petitioner has preferred this revision

application against the order dated 31.07.2009 passed by

the learned 2nd Additional Sessions Judge, Darbhanga in

S.T.No.271/2007 arising out of Manigachhi P.S. Case

No.30/2007 under Sections 302 and 448 of the I.P.C. by

which the petition filed on behalf of the prosecution under

Section 319 Cr.P.C. has been allowed and the petitioner

has been directed to appear before the court to face the

trial as an additional accused in this case.

The prosecution case, in brief, is that on 12.03.2007

Sobaida Khatoon (informant), the mother of the deceased

Sultana Khatoon gave a written statement to the officer-in-

charge of Manigachhi police station alleging therein that

on that day at about 6.30 A.M., the accused Md. Naushad

had entered into her house and tied the neck of her

daughter Sultana Khatoon aged about 18 years with a

plastic rope, which caused her death. The informant raised
2

alarm, the co-villagers Md. Ahsan, Md. Ahmad and other

co-villagers male and female came there and saw the

occurrence. After the death of Sultana Khatoon, Naushad

hanged the dead body from the roof of her house. On the

statement of the informant, Manigachhi P.S. Case

No.30/2007 was instituted under Sections 302 and 448 of

the I.P.C., which was instituted against the sole accused

Md. Naushad. After investigation, the police submitted

charge-sheet against him. The case was committed to the

court of sessions for trial. After examination of 12

witnesses, a petition was filed under Section 319 of the

Cr.P.C. on behalf of the prosecution on 9.04.2009 with a

prayer to issue summon against the petitioner to face the

trial which has been allowed by the learned 2 nd Additional

Sessions Judge vide the impugned order.

The learned counsel for the petitioner submits that

the petitioner is neither named in the F.I.R. nor his name

has ever transpired during the entire investigation till the

submission of charge-sheet. As a matter of fact, out of 11

witnesses examined on behalf of the prosecution, P.W.1

Md. Ahsan, P.W.9 Akramul Haque and P.W.10 Sobaida

Khatoon are the close family members of the deceased,
3

who have purposely and knowingly taken the name of the

petitioner as participant in the alleged occurrence by

making an improvement apart from the matter stated in the

F.I.R. only to use and humiliate the petitioner. The

petitioner used to live in Saudi Arbia (Jeddah) for doing

his job and on the last visit of his house, the prosecution

party has threatened to implicate him also in the present

case for which the petitioner had filed an Informatory

Petition before the learned Chief Judicial Magistrate on

31.07.2008 much prior to the examination of P.W.9 and

P.W.10. P.W.10 is the informant. P.W.9 is her husband

and P.W.1 is the brother of P.W.9. They are highly

interested having enmity with the petitioner and as such,

no reliance can be placed on their evidence.

He has further submitted that the 2nd Additional

Sessions Judge should have held that the prosecution has

filed the petition under Section 319 Cr.P.C. at a belated

stage, which could not be maintainable. Out of 12 charge-

sheet witnesses, 11 witnesses including the I.O. have been

examined and the trial is in the last phase. P.W.1 is not

even a charge-sheet witness nor his statement was

recorded by the police during investigation. The defence
4

has not got any opportunity to cross-examine him rather

without any question being put to him by the defence side;

he was discharged and as such, due to non-cross-

examination of P.W.1, the case of the petitioner has been

highly prejudiced. The evidence of these witnesses is not

reliable and should have been disbelieved.

In support of his contention, he has referred the

following decisions:

(i) Md. Sajid Hussain @ Md. Sajeed Vs. State of
Bihar and Ors. reported in 2010 (4) BBCJ
312.

(ii) Lal Suraj @ Suraj Singh & Anr. Vs. State of
Jharkhand reported in (2009) 2 Supreme
Court Cases 696.

(iii) Michael Machado & Anr. Vs. Central Bureau
of Investigation & Anr. reported in (2000) 3
Supreme Court Cases 262.

The learned counsel for the State has submitted that

P.W.1 and P.W.10 are the eye witnesses of the occurrence,

who have fully supported the case that on the date of

occurrence Naushad and his father Akhtar Hussain

(petitioner) both had entered into courtyard of the

informant, Subiada Khatoon and secondly, both had tied

the neck of her daughter Sultana Khatoon and

subsequently, she died by tying the rope in her neck and

stress by them, besides the other witnesses P.W.9 Akramul
5

Haque is the husband of the informant and he has

supported the case as an hearsay witness. The other

material witnesses are hostile. The name of the petitioner

never came in the charge-sheet nor his name was sent up

for trial. The prosecution has filed a petition for

summoning the petitioner after getting the evidence

against him. It cannot be said that this petitioner has been

filed at a belated stage. The decisions cited on behalf of

the petitioners are not applicable in the facts and

circumstances of this case.

After hearing the learned counsel for both the

parties and on perusal of the material on record, it appears

that prior to the examination of the informant (P.W.10)

except P.W.1 Md. Ahsan and P.W.9 Ekramun Hussain, all

the witnesses are hostile. Therefore, there was no occasion

to the prosecution to file the aforesaid petition at the early

stage. According to the P.W.1, he is the eye witness to the

occurrence. P.W.9 is the husband of the informant. He was

doing work at Mumbai. There was no male member in the

house of the informant. The informant and her daughter

were residing in the house. P.W.9 came from Mumbai and

the occurrence was informed to him by his wife.
6

Accordingly, he has given the evidence before the court

and he is not an eye witness, but his evidence stands on the

evidence of P.W.10 and the evidence of these two

witnesses are consistent. P.W.1 is not a charge-sheet

witness, but he has supported the prosecution case as an

eye witness. P.W.11 (I.O.) has recovered a plastic thread

and a pair of sleeper from the house of the informant. The

witnesses examined by the I.O. during the investigation

have been declared hostile by the prosecution in trial.

Those witnesses have fully supported the prosecution case

before the police, but in the course of trial, they have

denied the main facts of the case. After considering all

these facts, the learned trial court has found that there is

prima facie material against the petitioner to summon him

to face the trial.

In the case of Lal Suraj @ Suraj Singh (supra), it

has been held that the power under Section 319 Cr.P.C. is

required to be exercised very sparingly. Before

summoning, the trial court must form an opinion on the

basis of evidence brought before it that a case has been

made out that such person could be tried together with the

other accused. In that case, the trial court has relied on the
7

evidence of P.W.6 and P.W.7, who were not the eye

witnesses. P.W.6 was not an eye witness to the occurrence

and P.W.7 was only a hearsay witness. Therefore, it was

held that no evidence worth the name was brought on the

record to arrive at a satisfaction that there was a reasonable

prospect of conviction of the appellants. But in this case,

P.W.1 and P.W.10 are the eye witnesses to the occurrence

and P.W.9 is a hearsay witness, who has supported the

prosecution case as P.W.9 corroborating her evidence.

Therefore, this decision does not help the petitioner.

In the case of Md. Sajid Hussain @ Md. Sajeed

(Supra), it has been held that the discretion under Section

319 Cr.P.C. has to be exercised very sparingly with

caution and only when the concerned court is satisfied that

some offence has been committed by such person that

petitioner has also been dismissed on the ground that there

was material before the court for issuing summon under

Section 319 Cr.P.C. In this circumstance, this decision is

also not helpful to the petitioner.

In the case of Michael Machado & Anr. (Supra),

it has been held that 49 witnesses had been examined by

the Magistrate and none has made any allegation against
8

the accused only the 3 remaining witnesses had made

reference about the role of the accused in the offence and

in that case it was held that the evidence was insufficient

to make out the case against the appellants and it was held

that there was no justification for proceeding against the

appellants by recommending entire trial afresh. In my

humble opinion, this decision is also not helpful to the

petitioner in the facts and circumstances stated above.

For the reasons stated above, I do not find any

ground to interfere with the impugned order. This petition

is dismissed.

V.K. Pandey                         ( Amaresh Kumar Lal, J.)