Gauhati High Court High Court

Nagen Das And Ors. vs State Of Assam And Ors. on 8 December, 2003

Gauhati High Court
Nagen Das And Ors. vs State Of Assam And Ors. on 8 December, 2003
Equivalent citations: (2004) 2 GLR 267
Author: P Agarwal
Bench: P Agarwal


ORDER

P.G. Agarwal, J.

1. Heard the learned counsel for both sides.

2. This revision is preferred by the petitioners whereby the judgment and order dated 22.1.1996 passed by the Sub Divisional Judicial Magistrate (S), Barpeta in G.R. Case No. 48/92 has been challenged. In the above trial, the respondent Nos. 2, 3, 4 and 5 were charged and tried for the offence Under Section 323/324/326/34 IPC and on conclusion of the trial, the trial court acquitted certain persons and convicted respondent Nos. 2 to 5 Under Section 323/34 IPC and the charge Under Section 324/326 IPC has been held to be not established.

3. The learned counsel for the petitioners has submitted that he has not challenged the acquittal of the accused who are not before us. The petitioner is aggrieved for not convicting the respondent Nos. 2 to 5 for the offence Under Section 324/326 IPC and prays for enhancement of sentence.

4. So far the sentence is concerned, the accused persons have been directed to pay a fine of Rs. 500/- each in default to undergo S.I. for one month each. Admittedly, there was a cross case in between the parties in respect of the same incident which led to ‘Marpit’. So far the acquittal Under Section 324/326 IPC the same has been recorded on the finding that the prosecution has failed to examine the informant, one of the injured Mahendar and the Medical Officer. So far the informant is concerned, he died during the pendency of the trial and as such he could not be examined. So far the injured Mahendar, he could not be examined as he was serving in Punjab and his presence could not be procured. The that court recorded that the Medical Officer Could not be examined as he failed to appear in spite of issuance of summons to him on several occasions. The trial court, therefore, held that in the absence of medical evidence on record, the convict on Under Section 324/326 IPC is not warranted and accordingly convicted the respondent Nos. 2 to 5 Under Section 323/34 IPC. The law on this point is well settled that in order to convict the accused Under Section 323 IPC, absence of medical evidence is not at all fatal The learned counsel for the petitioner has submitted that when Medical Officer’s presence could not be procured by summoning him, the court should have taken recourse to Section 87 Cr PC which provides that the court is empowered to issue warrant for appearance of any person after recording its reasons. It was the bounden duty of the prosecution to produce the Medical Officer. Admittedly, in this case, the prosecution failed to produce the Medical Officer’s evidence. The court could have taken recourse to Section 87 CrPC. The learned counsel has referred to the observations of Allahabad High Court in the case of the State of UP v. Babu, reported in 1991 Cri LJ 991.

5. In the present case, we find that the incident had taken place on 9.1.1992. Section 87 CrPC is an enabling provision only. Admittedly, neither the prosecution nor the petitioner had approached the trial court for issuance of warrant against the Medical Officer during trial. Although the trial court has failed to exercise its power Under Section 87 Cr.PC, after long 12 years we hold that no case for interference or ordering de-novo trial is made out. Accordingly, the revision petition stands dismissed.