Bombay High Court High Court

Uday Ashokrao Joshi vs Jagjit Singh; on 15 April, 2010

Bombay High Court
Uday Ashokrao Joshi vs Jagjit Singh; on 15 April, 2010
Bench: A. B. Chaudhari
                                                     1

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                          NAGPUR BENCH, NAGPUR




                                                                                                    
               CRIMINAL REVISION APPLICATION No.152 OF 2009




                                                                          
    1) Uday Ashokrao Joshi,
        Adult, Service, R/o Alsi Plot,




                                                                         
        Akola, Tq. and Dist. Akola
        (Maharashtra)

    2) Smt. Kumudini Ashokrao Joshi,
        Adult, Household, 




                                                        
        R/o Alsi Plots, Akola, 
        Tq. and Dist. Akola
        (Maharashtra)

             .. Versus ..
                                   ig                                 ..  APPLICANTS
                                 
    State of Maharashtra,
    By Police Station Officer, 
    Police Station Ramdaspeth,
    Akola, Tq. and Dist. Akola, 
      

    through Govt. Pleader, 
    High Court, Nagpur.                                               .. RESPONDENT
   



    ----------------------------------------------------------------------------------------------------
    Mr. A.S. Chandurkar, Advocate for the applicants,
    Mr. D.B. Patel, A.P.P. for the respondent.





    ----------------------------------------------------------------------------------------------------

                                          CORAM:- A.B. CHAUDHARI, J.
                                          DATED :- 15    APRIL, 2010
                                                      th
                                                                    





    J U D G M E N T  

1. Heard. Rule Returnable forthwith. Heard with consent of learned

Advocate for the parties.

::: Downloaded on – 09/06/2013 15:51:01 :::
2

2. By this revision application order dated 06-05-2009 below Exhibit

118 for discharge in Sessions Trial No.76/2004 is challenged by the

applicants, who have been arrayed as accused persons during the course

of trial under the orders made by this Court with reference to power

under Section 319 of the Criminal Procedure Code.

3. The prosecution case in brief is that original two principal accused

Shripad Dattatray Mande and Damodhar Konduji Ingale are facing trial

for double murder of Purushottam Laxman Pimple and his wife Pratibha

Pimple. Though accused persons were close relatives of one Shakuntala

Mande, she had given the property under Will to said Purushottam and

his wife rather than the accused No.1 and therefore, both these accused

persons had made a plan to commit murder of the beneficiaries of Will.

Not only that, these two main accused persons forged the Will dt.

15-11-2003 forging the signature of Shakuntala Mande etc. in favour of

accused No.1. The allegations against these two applicants before me are

that they are attesting witnesses to the said forged Will dated

15-11-2003. After commencement of the trial, applicant Uday was

examined before the Sessions Judge and in paragraphs 3 and 4 in

examination-in-chief he stated that he had signed the said Will Exhibit

46, so also his mother as attesting witnesses but on the false

representation made by the said two accused persons and they were not

aware what was scribed in the Will. Needless to state that Uday was

::: Downloaded on – 09/06/2013 15:51:01 :::
3

examined as prosecution witness. It is only on the basis of this version

recorded by the Sessions Court so also the statement before the Taluka

Inspector of Land Records the principal accused Shripad and Damodhar

moved an application under Section 319 of the Criminal Procedure Code

requesting the trial Court to issue accused summons to the present

applicants i.e. Uday and his mother Kumudini and try them with those

main accused persons. The trial Court rejected that application, against

which accused persons filed criminal revision before this Court, which

was allowed by this Court and consequently these two applicants were

arrayed as accused persons in the said Sessions Trial. The said order

stood confirmed in the Hon’ble Supreme Court which reserved liberty in

favour of the applicants to apply for discharge before the trial Court.

Accordingly, the applicants filed application Exhibit 118 which has been

rejected by the trial Court and hence, this revision application.

4. In support of the revision application, Mr. Chandurkar vehemently

argued inviting my attention to the recorded evidence at the trial Court

and the case of the prosecution from the beginning that applicants Uday

and his mother Kumudini were shown as prosecution witnesses against

the principal accused persons in the chargesheet relating to double

murder as well as forgery of the Will and when applicant Uday entered

the witness box, he candidly admitted his signature and also explained

how and under what circumstances the signatures as attesting witnesses

::: Downloaded on – 09/06/2013 15:51:01 :::
4

were put by him and his mother. He also made similar statement Exhibit

54 before the Taluka Inspector of Land Records at the instances of

accused Nos. 1 and 2. It is on the basis of this evidence Uday and his

mother were made accused at the instance of accused Nos. 1 and 2-

Shripad and Damodhar. The learned Advocate for the applicants thus

submitted that Section 132 of the Indian Evidence Act clearly protects a

witness from being prosecuted and the protection given by the said

Section is available to both the applicants and therefore, they cannot be

prosecuted and hence, they are liable to be discharged in the Sessions

Trial. In the light of the said protection and no evidence about their

involvement in alleged crime of forgery against them, the trial if allowed

to continue against them would be exercised in futility besides

harassment to the applicants.

5. According to Mr. Chandurkar, at any rate, the major offence about

double murder is against the accused Nos. 1 and 2 and it is at the

instance of accused persons the applicants were arrayed as accused and

not at the instance of State. He cited following decisions:-

i)AIR 1989 SC 598, State (Delhi Admn.) .vs. Jagjit Singh;

ii)2003 Cri.L.J. 2909, Janardan Subrao Pai .vs. Chandra Kamalaksha Pai

and another.

6. Mr. Patel, the learned A.P.P. for the State opposed the criminal

::: Downloaded on – 09/06/2013 15:51:01 :::
5

application and argued that fact about the signatures as attesting

witnesses having thus been admitted, the applicants are clearly guilty of

the offence under Sections 467 and 473 of the Indian Penal Code and

that is why the trial Court has rightly rejected the application Exhibit

118.

7. I have perused the chargesheet and the evidence so far recorded.

Having heard the learned Counsel for the rival parties and having seen

the evidence of applicant Uday before the Sessions Court on 16-9-2005

so also the cross-examination, it is clear that applicant Uday has fairly

and candidly stated in his evidence under what circumstances and how

the document was signed by them as attesting witnesses. In the evidence

he has clarified as to how he and his mother were misled by the main

accused persons Shripad and Damodhar and consequently had signed the

Will as attesting witnesses and as to how he made a statement Exhibit

54 before the Taluka Inspector of Land Records. This is the sum and

substance of the evidence, which is sought to be used by the accused 1

and 2 against them. At this stage, it is necessary to quote Section 132 of

the Indian Evidence Act, 1872.

“132. Witness not excused from answering on
ground that answer will culminate – A witness shall
not be excused from answering any question as to any
matter relevant to the matter in issue in any suit or in

::: Downloaded on – 09/06/2013 15:51:01 :::
6

any civil or criminal proceeding, upon the ground that
the answer to such question will criminate, or may tend

directly or indirectly to criminate, such witness, or that

it will expose, or tend directly or indirectly to expose,
such witness to a penalty or forfeiture of any kind
Proviso – Provided that no such answer, which a

witness shall be compelled to give, shall subject him to
any arrest or prosecution, or be proved against him in
any criminal proceeding, except a prosecution for giving
false evidence by such answer .”

Reading of the above provision to my mind clearly shows that

Uday could not have excused himself from answering the questions about

signatures as attesting witnesses on forged Will on the ground that the

answer to such questions will criminate him and his mother. Therefore,

proviso to this Section provides for a protection to such witnesses. After

providing a mandate to a witness by substantive provision under Section

132 of Indian Evidence Act not to excuse from answering, care has been

taken to protect such a witness vide proviso above who may become

vulnerable to criminal proceedings or prosecution due to truthful answers

given by him. Thus there is a specific object in incorporating the proviso

to the said section and affording protection to such witness to encourage

the witness to come forward and help in the administration of justice.

The purpose is obvious that the State must get the witnesses while

making its efforts in investigation to testify the truth before Court. The

::: Downloaded on – 09/06/2013 15:51:01 :::
7

protection is however not available if the witness give false evidence by

such answer.

8. In State (Delhi Admn.) .vs. Jagjit Singh, AIR 1989 SC 598, the

Hon’ble Supreme Court has had to say thus –

“13. Therefore, a witness is legally bound to answer any
question which is relevant to the matter in issue even if the
answer to such question is likely to criminate him directly

or indirectly. Proviso to S. 132 expressly provides that

such answer which a witness is compelled to give shall not
subject him to any arrest or prosecution nor the same can
be proved against him in any criminal proceeding except a

prosecution for giving false evidence by such answer. The
provisions of proviso to S. 132, Evidence Act, clearly
protect a witness from being prosecuted on the basis of the

answers given by him in a criminal proceeding which tend

to criminate him directly or indirectly. In view of this
provision, the apprehension of the respondent that his
evidence as approver will be used against him in the other

four criminal cases where he figures as an accused is
without any basis. On the other hand, he is absolutely
protected from criminal prosecution on the basis of the
evidence to be given by him when examined by the

prosecution as an approver in the said case. This
submission of the respondent is, therefore, not tenable. It
is pertinent to refer in this connection the decision of this
Court in Laxmipat Choraria v. State of Maharashtra,
(1968) 2 SCR 624 : (AIR 1968 SC 938 at p. 942) wherein

::: Downloaded on – 09/06/2013 15:51:01 :::
8

it has been observed by Hidayatullah, J. as he then was
that :-

“…….. Under S. 132 a witness shall not be excused from

answering any question as to any matter relevant to the
matter in issue in any criminal proceeding (among others)
upon the ground that the answer to such question will

incriminate or may tend directly or indirectly to expose
him to a penalty or forfeiture of any kind. The safeguard
to this compulsion is that no such answer which the
witness is compelled to give exposes him to any arrest or

prosecution or can it be proved against him in any criminal

proceeding except a prosecution for giving false evidence
by such answer.”

14. So Section 132 of the Evidence Act sufficiently
protects him since his testimony does not go against him.”

In Janardan Subrao Pai .vs. Chandra Kamalaksha Pai and

another, 2003 Cri.L.J. 2909, a Single Judge of this Court held thus :-

“5. ……….. On plain language of this Section, if a
person is summoned by the Court to appear as witness in
another criminal case, or for that matter, as witness in any
suit or in any civil proceeding, then he would be obliged to

appear and depose on all matters relevant to the matter in
issue in that proceeding and could not be excused merely
because any statement made by him during the evidence
would criminate him or would tend directly or indirectly
to criminate him in the pending prosecution against him.

::: Downloaded on – 09/06/2013 15:51:01 :::
9

To put it differently, the evidence of Respondent No.1 in
the companion criminal case, cannot be assumed to be out

of free will, but was obviously out of legal obligation. In

such a situation, the proviso would come into play and any
answer given by the respondent No.1 as witness in another
case can be used against him only for prosecution for

giving false evidence and for no other purpose.”

9. In Subedar v. State, AIR 1957 Allahabad 396, James, J

considered the legal and constitutional position stated thus :-

“(3) The doctrine of immunity from self-crimination is
founded on the presumption of innocence which

characterises the English system of criminal justice, and a
fundamental principle of that system of justice (which
differs from the inquisitorial procedure obtaining in

France and some other Continental countries) is that it is
for the prosecution to prove the guilt of the accused and

that the latter need not make any statement if he does not
want to. In the words of Mayne in his “Criminal Law” “It
is the business of the Crown to “prove him guilty, and he

need not do anything but stand by and see what case has
been made out against him…. He is entitled to rely on the
defence that the evidence as it stands is inconclusive and

that the Crown is bound to make it conclusive without any
help from him.”

The English Criminal Evidence Act of 1898 provides
that although the accused is competent to be a witness on
his own behalf, he cannot be compelled to give evidence

::: Downloaded on – 09/06/2013 15:51:01 :::
10

against himself, and that if he does give evidence in his
defence, the prosecution may comment upon such

evidence but must not comment upon his omission to do

so. In England the protection extends to witnesses also.

The Fifth Amendment to the Constitution of the United
States of America has adopted the same principle by

laying down that no person shall be compelled in any
criminal case to be a witness against himself. Indeed, in
the United States judicial interpretation has enlarged the
scope of the privilege though it must be stated that to

some extent this has been done with the aid of the Fourth

Amendment, which guarantees the right of privacy, and
the like of which is not provided for in England or India.

(4) The doctrine of protection against self-crimination
has also to a substantial extent been recognised in the
Anglo-Indian administration of criminal justice by

incorporation into various statutory provisions, but

definite form to it was given for the first time by Article
20(3) of our Constitution, though the rule laid down by
the latter is narrower than the Anglo American rule, since

the privilege has been kept confined to persons ‘accused of
any offence’, an ‘offence’ being defined by section 3 (38) of
the General Clauses Act as meaning ‘any act or omission
made punishable by any law for the time being in force”.

Witnesses in India have been left untouched by the
Constitution and continue to be governed by section 132
and other provisions of the Evidence Act.

(5) The exact extent of the privilege against self-

::: Downloaded on – 09/06/2013 15:51:01 :::
11

crimination has been the subject-matter of some
controversy, and it is being increasingly felt that the

doctrine on which it is based should undergo curtailment

rather than extension, Prof. Wigmore in his ‘Evidence’ (3rd
Ed.) in Vol. 8 at pages 304 to 320 has dealt with the
matter exhaustively and has come to the conclusion that

although the privilege serves to stimulate prosecuting
officers to have an independent search for evidence, it is
apt to be used as a hiding place for crime and only the
guilty stand in need of it, and because the accused

person’s rights are under current procedure amply

protected without the privilege, it should be kept within
the strictest possible limits. In the leading case of M.P.

Sharma v. Satish Chandra AIR 1954 S.C. 300 (A) our
Supreme Court, after considering the background of the
privilege, held: ‘There is no inherent reason to construe

the ambit of this fundamental right as comprising a very
wife range’.

(6) In the same case, analysing the terms in which the
right under Article 20(3) has been granted their Lordships

have pointed out that it consists of three components: (1)
it is a right pertaining to a person “accused of an offence”;
(2) it is a protection against “compulsion to be a witness”,
and (3) it is a protection against such compulsion

resulting in his giving evidence against himself.”

10. Applying the legal position in the instant case, I find that

applicant Uday admitted his and his mother’s signatures on the document

::: Downloaded on – 09/06/2013 15:51:01 :::
12

of Will and also explained under what circumstances signatures were

made. But there is no iota of evidence anywhere even in the cross-

examination to show that he or his mother forged the document of Will.

As a matter of fact it is case of the prosecution that the Will was forged

by the accused Nos. 1 and 2 only and not by applicant Uday and his

mother. Merely because Uday admitted that he and his mother had

signed the said Will and thus revealed the truth, they cannot be deprived

of the protection given by the said proviso. I thus hold that applicants are

liable to be discharged in view of the legal protection to them. It is clear

that accused Nos. 1 and 2 have been protracting their trial for double

murder and trial is being delayed. This Court takes serious view of the

delaying tactics adopted by accused Nos. 1 and 2. Hence, this Court is of

the opinion that exemplary costs against accused Nos. 1 and 2 will have

to be imposed.

11. In the result, I make the following order.

Order

(i) Order dated 06-05-2009 below Exhibit 118 in
Sessions Trial No. 76 of 2004 is quashed and set aside.

(ii) The application Exhibit 118 is allowed and the
applicants are discharged from Sessions Trial No. 76 of 2004.

(iii) The accused Nos. 1 and 2 Shripad Dattatray Mande
and Damodhar Konduji Ingale shall pay cost of Rs.5,000/- (Rupees Five
Thousand Only) each to the State of Maharashtra in the trial Court
within four weeks from today.

::: Downloaded on – 09/06/2013 15:51:01 :::
13

(iv) If the cost is not paid, the Court shall recover the
same by following the procedure to be followed for recovery of fine.

(v) Trial Court shall now complete the trial within four
months from today.

JUDGE

adgokar

::: Downloaded on – 09/06/2013 15:51:01 :::