Rajasthan High Court – Jodhpur
Smt. Khurshida vs State & Anr on 11 May, 2009
1
Smt.Khurshida Vs. The State of Rajasthan & Anr.
S.B. CRIMINAL REVISION PETITION NO.40/2006
DATE OF ORDER : 11th May, 2009.
HON'BLE MR. JUSTICE MANAK MOHTA
Mr.P.N.Mohnani for the petitioner.
Mr.A.R.Nikub , Public Prosecutor.
Mr.Vineet Jain for Mr.Sandeep Mehta for respondent No.2.
This revision petition has been filed by the-petitioner
against the order dated 05.10.05 passed by the learned Addl.
Sessions Judge No.2, Chittorgarh Camp Begu in Sessions
Case No.52/05 under section 366 and 376 IPC by which the
accused has been acquitted.
With the consent of the parties, the matter was heard at
the admission stage and is being disposed of by this order.
Brief facts of the case are that, on the complaint made
by the husband of the present petitioner a case vide FIR
No.170/05 was registered against accused respondent No.2
Arjun Kumar under sections 366, 376 IPC and after usual
2
investigation case was challaned in the court and the matter
was committed to the court of Sessions Judge, where charges
were framed and prosecution evidence started. During
prosecution evidence, statement of PW/3 Smt. Khurshida
(petitioner), was recorded. She did not support the prosecution
story.
Considering her statement , learned Public Prosecutor did
not want further time to produce other evidence. The learned
trial court, after recording the statement of the accused under
section 313 Cr.P.C. and after hearing both sides, did not find
the charges against the accused proved and thereby he
acquitted the accused vide impugned judgment and order
dated 05.10.05. Against that order the present revision has
been filed by the petitioner. Notice of this revision was issued
to the respondents, record of the case was called and
arguments were heard.
During the course of arguments, learned counsel for the
petitioner submitted that the learned trial Judge has passed
the order in a hasty manner. He should not have closed the
3
evidence and should have summoned all the other witnesses.
It was also stated that during the statement of Smt.
Khurshida, (PW/3) she was not confronted with her previous
statements recorded under 161 and 164 Cr.P.C. Thus, the trial
is vitiated and the impugned order is bad in law. A request
was made to quash the same and the revision may be
allowed. The learned counsel for the petitioner also cited
judgments given in Shailendra Kumar vs. State of Bihar
[2002 Cri.L.J. 568) and K.Anbazhagan vs. Superintendent
of Police [2004 Cri.L.J.583], in support of his contentions.
On the contrary , learned Public Prosecutor, as well as
learned counsel appearing on behalf of accused respondent ,
refuted the contentions placed by learned counsel for the
petitioner and supported the judgment given by the learned
trial court. It was submitted that the statement of Smt.
Khurshida, given during trial, which has not supported the
prosecution story, has not been disowned even during
argument. Thereafter, nothing remains to be probed and no
fruitful purpose was going to be served by confronting with the
earlier statements and calling of all the remaining witnesses.
4
Therefore , the learned Public Prosecutor has not demanded
further time to produce evidence and learned trial court has
rightly proceeded and acquitted the accused. There is no
ground for interference in judgment. The authorities cited by the
learned counsel for the petitioner do not apply to the present
case and prayed that the revision may be dismissed.
I have considered the rival submissions and perused the
material available on record. I have also gone through the
judgments cited by the learned counsel for the petitioner.
The charges against the accused respondent were of
sections 366 and 376 IPC. During the course of trail ,
statement of petitioner PW/3 Smt.Khurshida has been
recorded, in which she has not supported the allegations and
further has stated her age to be 32 years and she is mother of
three children. She has stated that she went with the accused
with her on accord and lived with accused with her own wish.
The relevant portion of her statement is quoted as under :
"म अरन क स थ मर मर स गई थ । हम ब हर
क ट स ईड म घमन क ल ए गय थ। म और अरन
5
10-12 द"न तक ब हर रह थ। स थ -स थ ह रह थ। र
भ हआ मर मर स हआ अलभयक अरन न मर स
क ई र ररबर"सत नह ( क) ह* । अरन न मर स थ
रबर"सत क ई ख ट क म नह ( ककय अथ त समभ ग
नह ( ककय । हम एक ह म.हल म रहत ह* म अरन क
र नत ह0( प (च स स मर अरन स " सत ह* । मर
आ"म न कय4 ररप ट कर य म नह ( बत सकत वह
र न। अरन न मर स थ रबर"सत क ई ख ट क म
नह ( ककय न रबर"सत गय ।"
Considering the material which came out from her
statement , learned Public Prosecutor did not seek further time
for evidence. In that scenario, the learned trial court proceed
further and after recording the statement under section 313
Cr.P.C., acquitted the accused vide the said judgment.
During the course of arguments, on behalf of the
petitioner , her recorded statement during trial has not been
disputed. In that position, the contentions of the learned
counsel for the petitioner that she has not been confronted
with her previous statements and other witnesses have not
been called, are not having any legal force. Considering the
position of the case, learned Public Prosecutor did not seek
6
further time for producing the other witnesses and learned
court has proceeded in accordance with law.
I have also perused the judgments cited by the learned
counsel for the petitioner in the case of Shailendra Kumar's
case (supra) it was observed that even after the order closing
prosecution evidence by High Court, the trial court was
competent for allowing the prayer for producing the witnesses .
It was a case where charges were framed against the
accused persons for the offence punishable under sections of
148, 149, 323, 449 and 302 IPC. In that case, the evidence
was closed by the concerned trial court on the pretext that
time was not sought by the learned Public Prosecutor. Later on
that order was recalled, but the order of recall was not
maintained by High Court. Thereafter, application under
section 311 Cr.P.C. for producing of witnesses was filed but
that was also rejected in the light of earlier order of the High
Court. But that is not the position in the present case. Neither
the evidence was closed by the trial court, nor any grievance in
that respect was made with regard to production of evidence
by the petitioner, or by State before the trial court. Likewise, in
7
the other judgment in K.Anbazhagan's case (supra) the case
related to P.C. Act , wherein the scope of 154 Evidence Act
has been dealt with but facts of the present case are different.
Thus, both the the judgments do no help the contentions of the
petitioner.
Thus, on the basis of aforesaid discussion, I do not
consider any illegality or irregularity in the impugned judgment
and order. There is no ground for interference. This revision
petition is liable to be dismissed and is hereby dismissed.
(MANAK MOHTA), J.
l.george