2018 INSC 0583 Reportable IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.1094  OF 2018 (Arising out of S.L.P.(Criminal) No.5528 of 2015) State of Uttar Pradesh             Appellant(s) VERSUS Anil Kumar @ Badka & Ors. Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1) Leave granted. 2) This   appeal   is   filed   by   the   State   of   U.P.   against the final judgment and order dated 02.09.2014 passed by   the   High   Court   of   Judicature   at   Allahabad   in Government   Appeal   No.3317   of   2014   whereby   the Division   Bench   of   the   High   Court   dismissed   the 1 application  filed by  the appellant  herein seeking  leave to   file   appeal   under   Section   378(3)   of   the   Criminal Procedure   Code,   1973   (hereinafter   referred   to   as   “the Code”)     and   affirmed   the   judgment   dated   31.05.2014 passed by  the Additional  Sessions Judge, Court No.3, Kannauj   acquitting   the   accused­respondents   in   S.T. No.204 of 2012.  3) Keeping in view the short point involved in the appeal, it is not necessary to state the facts in detail except   few   to   appreciate   the   grievance   of   the appellant. 4) The   respondents   (accused)   were   prosecuted and   tried   for   commission   of     offences   punishable under   Sections   363,   366,   376   and   120­B   of   the Indian   Penal   Code,   1860   (hereinafter   referred   to   as “IPC”)   pursuant  to  lodging  of FIR No. 139/2012 in Police   Station     Gursahay   Ganj,   sub­District   Sadar, District   Kannauj   in   Sessions   Trial   Case   No.   204   of 2012   in   the   Court   of   the   Additional   District   Judge, 2 Court   No.3,   Kannauj.   The   prosecution   adduced evidence in support of their case. 5) By judgment dated 31.05.2014, the Additional Sessions   Judge   on   appreciating   the   evidence adduced   by   the   prosecution   acquitted   the respondents   (accused)   of   the   charge   of   offences punishable   under   Sections   363,   366,   376,   120­B IPC. 6) The   State   of   U.P.,   felt   aggrieved   by   the respondents' acquittal, filed an application for leave to   appeal   before   the   High   Court   under   Section   378 (3) of the Code. 7) By impugned order, the High Court declined to grant leave and accordingly rejected the application made by the State. It is against this order, the State has filed this appeal by way of special leave petition in this Court. 8) Heard learned counsel for the parties. 3 9) Learned   counsel   for   the   appellant­State   has made only    one submission.   According  to him, the High   Court   while   dismissing   the   application   for leave to appeal did not assign any reason and hence the   impugned   order   is   rendered   bad   in   law.   It   was his   submission   that   there   were   several discrepancies   and   errors   in   the   judgment   of   the Sessions   Judge   against   which   the   leave   to   appeal was sought and, therefore, this was a fit case where the High Court should have granted leave to appeal for   further   probing   into   the   case   by   the   Appellate Court.   In   support   of   his   submission,   he   placed reliance   on   the   decision   of   this   Court   in   State   of Maharashtra   vs.   Sujay   Mangesh   Poyarekar, (2008) 9 SCC 475.   10) We   are   inclined   to   agree   in   part   with   the submission   urged   by   the   learned   counsel   for   the appellant. 4 11) The   question   as   to   how   the   application   for grant of leave to appeal made under Section 378 (3) of   the   Code   should   be   decided   by   the   High   Court and what are the parameters which the High Court should   keep   in   mind   remains   no   more   res   integra . This   issue   was   examined   by   this   Court   in   State   of Maharashtra   vs.   Sujay   Mangesh   Poyarekar (supra).   Justice   C.K.   Thakker   speaking   for   the Bench held in paras 19, 20, 21 and 24 as under:   “ 19.   Now,   Section   378   of   the   Code   provides for   filing   of   appeal   by   the   State   in   case   of acquittal.   Sub­section   (3)   declares   that   no appeal   “shall   be   entertained   except   with   the leave   of   the   High   Court”.   It   is,   therefore, necessary   for   the   State   where   it   is   aggrieved by   an   order   of   acquittal   recorded   by   a   Court of   Session   to   file   an   application   for   leave   to appeal   as   required   by   sub­section   (3)   of Section   378   of   the   Code.   It   is   also   true   that an   appeal   can   be   registered   and   heard   on merits by the  High  Court  only after  the High Court   grants   leave   by   allowing   the application   filed   under   sub­section   (3)   of Section 378 of the Code. 20.   In   our   opinion,   however,   in   deciding   the question   whether   requisite   leave   should   or should   not   be   granted,   the   High   Court   must apply   its   mind,   consider   whether   a   prima 5 facie   case   has   been   made   out   or   arguable points   have   been   raised  and   not  whether  the order   of   acquittal   would   or   would   not   be   set aside. 21.   It   cannot   be   laid   down   as   an   abstract proposition   of   law   of   universal   application that each and every petition seeking leave to prefer an appeal against an order of acquittal recorded   by   a   trial   court   must   be   allowed   by the appellate court and every appeal must be admitted   and   decided   on   merits.   But   it   also cannot   be   overlooked   that   at   that   stage,   the court   would   not   enter   into   minute   details   of the   prosecution   evidence   and   refuse   leave observing   that   the   judgment   of   acquittal recorded   by   the   trial   court   could   not   be   said to   be   “perverse”   and,   hence,   no  leave   should be granted. 24.  We may hasten to clarify that we may not be understood to have laid down an inviolable rule   that   no   leave   should   be   refused   by   the appellate   court   against   an   order   of   acquittal recorded   by   the   trial   court.   We   only   state that   in   such   cases,   the   appellate   court   must consider   the   relevant   material,   sworn testimonies   of   prosecution   witnesses   and record reasons why leave sought by the State should   not   be   granted   and   the   order   of acquittal   recorded   by   the   trial   court   should not   be   disturbed.   Where   there   is   application of   mind   by   the   appellate   court   and   reasons (may   be   in   brief)   in   support   of   such   view   are recorded,   the   order   of   the   court   may   not   be said   to   be   illegal   or   objectionable.   At   the same   time,   however,   if   arguable   points   have been   raised,   if   the   material   on   record discloses deeper scrutiny and reappreciation, review   or   reconsideration   of   evidence,   the appellate   court   must   grant   leave   as   sought and   decide   the   appeal   on   merits.   In   the   case 6 on   hand,   the   High   Court,   with   respect,   did neither. In the opinion of the High Court, the case did not require grant of leave. But it also failed   to   record   reasons   for   refusal   of   such leave.” 12) Coming   now   to   the   facts   of   this   case,   it   is apposite   to   reproduce   the   impugned   order   in verbatim infra: “ On   a   careful   perusal   of   the   judgment   and record, it cannot be said that the view taken by the trial judge is perverse or unreasonable. Simply   because   another   view   might   have been   taken   of   the   evidence   provides   no ground   for   interfering   with   the   order   of acquittal   unless   the   view   taken   by   the   trial judge is not a possible view.  On the evidence available on record, it cannot be said that the view   taken   by   the   trial   judge   was   not   a reasonably possible view.   In   this   view   of   the   matter,   there   is   no merit   in   the   application   for   leave   to   appeal which   is   rejected   and   consequently,   the Government Appeal is also dismissed.” 13) We   are   constrained   to   observe   that   the   High Court   grossly   erred   in   passing   the   impugned   order without   assigning   any   reason.     In   our   considered opinion,  it was a clear case of total  non­application of  mind  to  the   case  by  the   learned  Judges  because 7 the   order   impugned   neither   sets   out   the   facts   nor the submissions of the parties nor the findings and nor the reasons as to why the leave to file appeal is declined to the appellant. We, therefore, disapprove the   casual   approach   of   the   High   Court   in   deciding the   application   which,   in   our   view,   is   against   the law laid down by this Court in the case of   State of Maharashtra   vs.   Sujay   Mangesh   Poyarekar (supra). 14) In   the   light   of   the   foregoing   discussion,   the impugned order deserves to be set aside. The appeal thus   succeeds   and   is   accordingly   allowed   and   the impugned  order  is   set   aside.   The   case   is   remanded to the High Court for deciding the application made by   the   appellant   for   grant   of   leave   to   appeal   afresh on   merits   in   accordance   with   law   keeping   in   view the   law   laid   down   by   this   Court   in   State   of Maharashtra   vs.   Sujay   Mangesh   Poyarekar (supra). 8 15) It   is   made   clear   that   we   have   not   applied   our mind   to   the   merits   of   the   case   and   remanded   the case to the High Court having noticed that it was an unreasoned order.   The High Court will accordingly decide   the   application   on   merits   uninfluenced   by any of our observations made in this order.                                       .……...................................J.                      [ABHAY MANOHAR SAPRE]                                       ……… ..................................J.                      [UDAY UMESH LALIT] New Delhi, August 29, 2018. 9