Bombay High Court High Court

Uddhavrao vs The State Of Maharashtra on 17 August, 2010

Bombay High Court
Uddhavrao vs The State Of Maharashtra on 17 August, 2010
Bench: A. V. Potdar
                                          1




                                                                               
                IN THE HIGH COURT OF JUDICATURE OF BOMBAY




                                                      
                                 BENCH AT AURANGABAD


                 CRIMINAL APPLICATION NO.2943 OF 2010




                                                     
    1. Uddhavrao S/o.Nivrutti Sarkale,
        Age-70 years, Occu-Agriculturist,

    2. Markand S/o.Uddhavrao Sarkale,




                                          
        Age-34 years, Occu-Business,
                          
    3. Sau.Anandibai W/o.Uddhavrao Sarkale,
        Age-65 years, Occu-Household,
                         
    All R/o.Petrol Pump Chowk, Terna Nagar,
    Tq. and Dist. Osmanabad                                      APPLICANTS
      


                 VERSUS
   



    The State of Maharashtra                                     RESPONDENT

    Mr.J.R.Patil, learned counsel for applicants.





    Mrs.V.A.Shinde, learned APP for State

                               CORAM : A.V.POTDAR, J.

DATE : 17/08/2010

ORAL JUDGMENT :

1. By the present application, the applicants, who are accused

in RCC No.381/2001, pending on the file of 2nd J.M.F.C. at

Osmanabad, have assailed the order passed below Exh.103 by

which the learned J.M.F.C. had allowed the application of

prosecution to frame additional charge against the applicants u/s.

::: Downloaded on – 09/06/2013 16:18:43 :::
2

229(A) of The IPC.

2. It appears that the said order came to be challenged before

this Court and circulation was taken on 03/08/2010. At that

time, implementation of the order impugned was stayed.

3. Rule.

4.

Rule made returnable forthwith.

5. Considering the small issue involved in this matter, heard

finally at the stage of admission itself.

6. Such of the facts which are necessary for the just decision in

this matter can be summarized as follows : The offence came to be

registered against the applicants in Dhoki Police Station, on the

information received from one Shrikrushna Gandhe on

22/06/2001 for an offence punishable u/s. 39, 44 of The Indian

Electricity Act. It appears that after completion of investigation,

on 30/06/2001, charge sheet was filed in the Court of Judicial

Magistrate, F.C. Osmanabad against the applicants accused. The

applicants appeared before the Trial Court on 08/11/2001, and

they were released on bail as per order of the learned J.M.F.C.

court. It further appears that the trial was waiting to frame

charge for the period of 2 years, and on 30/04/2003, charge was

::: Downloaded on – 09/06/2013 16:18:43 :::
3

framed against the applicants/accused for the offence punishable

u/s. 39, 44 of The Indian Electricity Act r/w. 34 of IPC. It

appears that on 02/03/2007, an application was moved for

issuance of witness summons.

7. It appears from the Roznama that the first witness was

examined by the prosecution on 04/06/2008, 2nd witness was

examined on 07/11/2008, 3rd witness was examined on

19/08/2009 and 4th witness was examined on 22/01/2010. It

further shows that witness no.1 was sent back on 6 occasions in

view of the adjournment applications filed by the defence lawyer.

As against this, on 3 occasions, the matter was adjourned as the

concerned Presiding Officer was on leave, while on 1 occasion,

witness was sent back as the learned APP was on leave. It

appears from the contents of the Roznama that after framing of

charge, on 13 occasions, for one reason or another, no summon

was issued by the Court staff to secure attendance of witnesses of

the prosecution. As the first witness remained absent on 5

occasions, bailable warrant was issued against him to secure his

presence. On 3 occasions, bailable warrant was issued to secure

the presence of prosecution witness no.2. It is to be noted that

presence of prosecution witness no.3 and 4 was also secured by

issuance of bailable warrant as in response to summons, they

failed to appear before the Court.

::: Downloaded on – 09/06/2013 16:18:43 :::
4

8. The record further shows that applicant no.1, who is arrayed

as accused no.1 in the trial before the trial court, remain absent

during the trial on 13 occasions. On all these occasions,

applications for exemption were filed on behalf of him and for the

grounds stated therein, the said applications were allowed by the

Lower Court. Thus the fact remains that the reason of absence of

applicant no.1, showing his unableness to attend the Court was

accepted by the Court and only thereafter, exemption was granted

in his favour.

9. Record and proceeding further shows that after the evidence

of prosecution was closed, statement of applicants/accused were

recorded u/s. 313 of The Cr.P.C. on 06/05/2010. Thereafter, it

appears that on 15/06/2010, an application was moved by the

APP to frame the additional charge u/s. 229(A) of The IPC to which

the reply was filed by the present applicant at Exh.105 before the

Lower Court on 01/07/2010. It appears that vide order dated

07/07/2010, after hearing both the sides, learned J.M.F.C. has

allowed the application, which order is assailed in this application.

10. In the light of submissions across the bar, it is necessary to

consider the scope of section 229A of The IPC, which read as

follows :

Whoever, having been charged with an offence and
released on bail or on bond without sureties, fails
without sufficient cause (the burden of proving

::: Downloaded on – 09/06/2013 16:18:43 :::
5

which shall lie upon him), to appear in Court in
accordance with the terms of the bail or bond, shall

be punished with imprisonment of either
description for a term which may extend to one
year, or with fine, or with both.

Considering the submissions of learned counsel for applicants as

well as learned APP, it revealed that for the first time, the bail

granted in favour of applicant no.1 and 3 was cancelled by

rejecting the application for exemption by the learned Trial Court.

Thereafter, notices were issued to the sureties, but this order was

modified vide order dated 28/07/2009. Other than this occasion,

on rest of the occasions, whenever the application for exemption

was moved by the first applicant, on medical ground or some other

ground, as he was bed ridden due to the accident, and unable to

attend the Court, exemption was granted to him. All these

exemption applications were submitted coupled with medical

certificate supporting the ground on which the exemption was

claimed for. In the premise, it can not be said that the first

applicant, after his release on bail, without any just reason,

remained absent before the Lower Court and because of the his

absence, trial was delayed.

11. As stated in paragraph supra, it is to be noted that even

though the charge sheet was filed in the year 2001, it require more

than 2 years to frame the charge as the charge was framed in the

year 2003. Further the roznama shows that after charge was

::: Downloaded on – 09/06/2013 16:18:43 :::
6

framed in the year 2003, it took more than 3 years to issue

witness summonses to secure the presence of witnesses, and the

first witness was examined on 04/06/2008 by the prosecution i.e.

after 5 years of framing of charge in the year 2003. During this

period, only on 6 occasions, due to absence of first applicant, the

case was adjourned. At the same time, it is to be noted that on

3 occasions, as the Court was on leave, the matter was adjourned

and on one occasion, the APP was on leave. Considering this

aspect, it can not be said that the trial was delayed due to absence

of these applicants. It is to be noted that even the charge was

framed in the year 2003, the last witness was examined by the

prosecution in the year 2010. Within the span of 6-7 years, if on

six occasions, witness was sent back due to absence of one of the

accused applicant, the accused applicant can not be faulted on

bare perusal of text of section 229(A) of The IPC. It is also clear

that the accused did not take dis-advantage of the relief granted in

his favour and has attended the Court to face the trial and

because of this, trial is delayed. It appears that the learned Lower

Court was impressed with the submissions of learned APP that

the delay caused to dispose of the trial is because of the delaying

tactics played by the applicant accused. At the same time, the

learned Lower Court also require to consider whether at any point

of time during this period, except the order dated 15/07/2009,

whether the bail bond of the accused was cancelled due to his

absence before the Court. In absence of it, the order assailed is

::: Downloaded on – 09/06/2013 16:18:43 :::
7

not supported with the cogent reasons recorded by the learned

J.M.F.C. In the result, the order to frame charge against the

applicant u/s. 229(A) of The IPC do not sustain. In the substance,

the order passed below Exh.103 dated 07/07/2010 is require to be

quashed and set aside. The order impugned to frame the charge

against applicant u/s. 229(A) is not sustainable in law.

Accordingly it is quashed and set aside.

12.

Rule thus made absolute as indicated above.

13. Application stands disposed of accordingly. No order as to

costs. If no date is fixed for the appearance of these applicants

before the Lower Court, applicants to appear before the Lower

Court on 31/08/2010. Certified copy of this order is expedited.

(A.V.POTDAR, J.)

khs/AUG 2010/cri.appl.2943-10

::: Downloaded on – 09/06/2013 16:18:43 :::