High Court Jharkhand High Court

Md.Mukho @ Md.Rafi Ahmad vs State Of Jharkhand on 9 September, 2011

Jharkhand High Court
Md.Mukho @ Md.Rafi Ahmad vs State Of Jharkhand on 9 September, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             Cr. M. P. 1234 of 2002

            Md. Mukho @ Md. Raft Ahmad                           ... Petitioner
                                   Versus
            1. The State of Jharkhand
            2. Rijman Khatoon                                    ... Opposite Parties
                                   ...
            CORAM: - HON'BLE MR. JUSTICE R. R. PRASAD
                                   ...
            For the Petitioner          : - M/s S. S. Choudhary, Advocate.
            For the State               : - Mr. S. N. Rajgaria, APP.
            For the Complainant         : None.

                                 ...
04/09.09.2011

Heard learned counsel appearing for the petitioner and learned

counsel appearing for the State.

Learned counsel appearing for the petitioner submits that the

complainant lodged a case putting allegation that on giving false

promise to marry her the petitioner went on having sex with her as a

result of which she became pregnant, but the petitioner refused to

marry her. On that basis an F.I.R. was lodged under Section 376 of

the Indian Penal Code. Learned counsel for the petitioner further

submits that in course of investigation the complainant made a

statement under Section 164 of the Cr. P. C. stating therein that she

was not in sound state of mind at the time of instituting the case and

due to mental disturbance the case has been instituted on allegation,

which are not correct and as a matter of fact, she on account of

having sex with her husband did carry pregnancy. Thus, these

statements falsify the entire allegations made by the complaintant in

the F.I.R. Inspite of that cognizance of the offence under Section 376

of the Indian Penal Code was taken and therefore, the petitioner has

challenged the order taking cognizance as the statement made under

Section 164 of the Cr. P. C. clearly reveals that the petitioner is

innocent and has committed no offence.

Having heard learned counsel for the parties and on perusal of

the record, I find that on allegations being made against the
petitioner a case was registered under Section 376 of the Indian

Penal Code. The complainant subsequently has made statement

under Section 164 of the Cr. P. C., whereby she has denied those

allegations, which have been put in the F.I.R. but that cannot be a

ground for quashing of the F.I.R. or of the order taking cognizance

rather that matter is to be looked into during the trial.

Accordingly, I do not find any merit. Hence, it is disposed of

with a direction to the court concerned to proceed with the trial and

to conclude it as expeditiously as possible.

    (R.R.Prasad, J.)
Kamlesh/