/2022 INSC 0193/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA                 CRIMINAL APPELLATE JURISDICTION        CRIMINAL APPEAL NO(S).    397     OF 2022 (Arising out of SLP(Crl) Nos.7373 of 2021) SAGAR                   ….APPELLANT(S) VERSUS STATE OF U.P. AND ANOTHER         ….RESPONDENT(S) J U D G M E N T Rastogi, J. Leave granted. 2. The   instant   appeal   has   been   filed   by   the   appellant   assailing the   correctness   of   the   order   dated   28 th   July,   2021   passed   by   the High Court of Judicature at Allahabad setting aside order dated 30 th January,   2018   passed   by   the   Additional   Sessions   Judge, Muzaffarnagar, whereby the trial Court had rejected the application filed by the complainant under Section 319 of the Code of Criminal 1 Procedure,   1973   (hereinafter   referred   to   as   “the   Code”)   for summoning   the   appellant   as   accused   and   to   face   trial   in   Case Crime   No.164   of   2014   under   Section   302   IPC   registered   at   PS Fugana, District Muzaffarnagar, Uttar Pradesh. 3. The brief facts of the case culled out from the record are that on   a   written   complaint   made   by   one   Ravinder   s/o   Sadhuram   that on   10 th   September,   2014,   both   his   sons   Sachin   and   Nitin   were called by Jagpal s/o Shital Singh and his nephew Sagar s/o Charan Singh   (appellant)   from   his   house   for   tying   the   sugarcane   crop   and his   son   Nitin   was   seen   in   the   company   of   Jagpal   and   Sagar (appellant)   by   the   complainant   while   he   was   returning   back   and later  at about 9.00 a.m. when the complainant went to the field of Jagpal   and   called   Nitin,   Jagpal   asked   Sagar   to   disconnect   the electric wire and at some distance he saw Nitin lying near the Mend in   a   naked   position,   and   was   burnt   by   electric   wire   around   the neck.     On   calling   Jagpal   and   Sagar,   they   ran   away   from   the   spot. On the said written complaint Case Crime No.164 of 2014 came to be registered under Section 302 IPC. 2 4. After investigation, chargesheet came to be filed against Jagpal Singh s/o  Shital  Singh.     At  the  same time, it  was recorded in  the chargesheet   that   from   the   statements   of   the   complainant   and witnesses   and   inspection   of   the   place   of   incident,   naming   of   the accused Sagar  who  was a  juvenile and  minor  at  the  relevant  point of time, was found to be wrong.  No case was made out against him and challan was filed against Jagpal under Section 302 IPC. 5. After   the   statements   of   complainant   (PW.1)   and   Sadhu   Ram (PW.2),   father   of   the   complainant   were   recorded,   the   complainant during trial filed application under Section 319 of the Code on 17 th March,   2016,   stating,   inter   alia,   that   during   the   course   of investigation   when   the   statement   of   complainant   and   his   father were   recorded   under   Section   161   of   the   Code,   the   investigating officer   had   arbitrarily   removed   the   name   of   the   present   appellant from the chargesheet, although he was also involved in committing the said crime and this fact has been recorded by PW.1 and PW.2 in their statements on oath while recording their deposition during the course   of   the   prosecution   and   accordingly   asked   to   summon   the present appellant also for trial for the crime committed by him.   3 6. The   learned   trial   Judge   after   taking   into   consideration   the material   on   record   and   so   also   the   statements   of   PW.1   and   PW.2 recorded   a   finding   that   neither   the   complainant   (PW.1)   nor   his father   (PW.2)   were   eye­witness   and   it   has   only   been   stated   about removal   of   the   electric   wire   by   the   appellant   and   this   fact   was noticed by the investigating officer even when the chargesheet came to   be   filed   and   the   investigating   officer   has   not   found   the   present appellant   to   have   participated   in   the   commission   of   crime   and   at least   at   the   stage   when   Section   319   of   the   Code   is   to   be   invoked, there   must   be   a   strong   and   cogent   evidence   occurred   against   a person   from   the   evidence   led   before   the   Court   and   taking   into consideration   the   material   available   on   record,   was   not   satisfy   to summon the  present  appellant under  Section  319 of the Code and consequently   rejected   the   application   by   an   order   dated   30 th January, 2018.   The finding recorded by the learned trial Judge in passing   the   order   dated   30 th   January,   2018   is   reproduced hereunder: “In   the   present   session   trial,   the   Ld.   Counsel   for   the Complainant has argued that in the captioned Session Trial, in the FIR,   name   of   Sagar   S/o   Charan   Singh   was   written   and   in   the statements   of   the   Complainant,   name   of   Sagar   has   come   and 4 hence he should be summoned for  Trial. In this regard, it is clear from   the   statement   of   PW­1   that   the   Complainant   is   not   the   eye witness of the incident and he has got the name of accused Jagpal and Sagar written in FIR on the basis of Jagapal and Sagar having gone   with   his   son.   In   the   same   way,   the   PW­2,   in   the   cross­ examination   has   only   stated   about   removal   of   the   electricity   wire by Sagar. This is important to state that the Investigating Officer of the case has found the naming of Sagar as incorrect and hence he did not include his name in the charge­sheet. In addition to that, it has been accepted in the Cross­examination of Sadhuram that "the investigation  of  the  case  has been  done  by   many  Inspectors.  First it   was   done   by   Fugana   Police   thereafter   my   son   Ravinder   got   the Investigation   transferred   to   crime   branch".   Under   Section   319, summoning cannot be done on the ground that some evidence has come   against   the   person.   The   evidence   should   be   of   such   nature which   would   satisfy   the   court   that   the   said   person   is   involved   in the crime. In   the   opinion   of   the   Court,   from   the   evidence   available   on record,   there   is   no   sufficient   ground   for   summoning   Sagar   as accused   u/s   319   of   the   Code   of   Criminal   Procedure.   Hence   the application is liable to be dismissed.” 7. The   respondent/complainant,   father   of   the   deceased,   filed Criminal   Revision   Petition   before   the   High   Court   of   Judicature   at Allahabad.  The learned Single Judge, without even appreciating the evidence of PW.1 and PW.2, which was recorded during the course of trial, in a casual and cavalier manner, set aside the well­reasoned order   passed   by   the   learned   trial   Judge   under   its   order   impugned dated  28 th   July,  2021.     It  will  be  apposite  to   quote  the  manner  in which   the   learned   Single   Judge   has   set   aside   a   cogent   reasoning recorded by the learned trial Judge under its order dated 28 th   July, 5 2021.   The relevant portion of the order of the learned Single Judge dated 28 th  July, 2021 is reproduced hereunder: “I have perused arguments of Ld. Counsel for Revisionist, the case file and order under question. After going by the arguments of both sides the Ld. Counsels and   the   perusal   of   the   case   file,   summarily   the   order   dated 30.04.2018   passed   by   Additional   Session   Judge,   Court   No.   1, Muzaffarnagar seems erroneous. Therefore,   this   Criminal   Revision   is   hereby   accepted   and Session Revision No. 508 of 2015, State Versus Jagpal, passed by Additional   Session   Judge,   Court   No.   1   Muzaffarnagar   vide   order dated   30.01.2018   is   hereby   quashed   it   is   hereby   directed   that without being influenced by the merits of any observation made in this order, after allowing sufficient opportunity to the parties, and after complete perusal of the case file appropriate order be passed in the matter within two months. The  Office   is  hereby   directed   to  ensure  of  sending   a  copy   of this   order   and   the   record   of   the   case   to   the   Court   concerned without any delay.” 8. The scope and ambit of Section 319 of the Code has been well­ settled by the Constitution Bench of this Court in   Hardeep Singh v. State of Punjab and others 1   and paras 105 and 106 which are relevant for the purpose are reproduced hereunder: “ 105.   Power   under   Section   319   CrPC   is   a   discretionary   and   an extra­ordinary   power.   It   is   to   be   exercised   sparingly   and   only   in those  cases   where   the   circumstances   of   the   case   so   warrant.   It   is not   to  be   exercised   because   the   Magistrate   or   the   Sessions   Judge is   of   the   opinion   that   some   other   person   may   also   be   guilty   of committing   that   offence.   Only   where   strong   and   cogent   evidence occurs against a person from the evidence led before the court that 1 (2014) 3 SCC 92 6 such   power   should   be   exercised   and   not   in   a   casual   and   cavalier manner. 106.   Thus,   we   hold   that   though   only   a   prima   facie   case   is   to   be established from the evidence led before the court, not necessarily tested on the anvil of cross­examination, it requires much stronger evidence than mere probability of his complicity. The test that has to   be   applied   is   one   which   is   more   than   prima   facie   case   as exercised at the time of framing of charge, but short of satisfaction to   an   extent   that   the   evidence,   if   goes   unrebutted,   would   lead   to conviction.   In   the   absence   of   such   satisfaction,   the   court   should refrain  from   exercising   power   under   Section   319   CrPC.  In  Section 319 CrPC the purpose of providing if “it appears from the evidence that any person not being the accused has committed any offence” is   clear   from   the   words   “ for   which   such   person   could   be   tried together with the accused ”. The words used are not “for which such person   could   be   convicted”.   There   is,   therefore,   no   scope   for   the court acting under Section 319 CrPC to form any opinion as to the guilt of the accused.” 9. The Constitution Bench has given a caution that power   under Section 319 of the Code is a discretionary and extraordinary power which should be exercised sparingly and only in those cases where the   circumstances   of   the   case   so   warrant   and   the   crucial   test   as noticed   above   has   to   be   applied   is   one   which   is   more   than   prima facie case as exercised at the time of framing of charge, but short of satisfaction   to   an   extent   that   the   evidence,   if   goes   unrebutted, would   lead   to   conviction.     The   learned   Single   Judge   of   the   High Court has even failed to consider the basic principles laid down by this Court while invoking Section 319 of the Code, which has been 7 considered   by   the   learned   trial   Judge   under   its   order   dated   30 th January, 2018. 10. Consequently,  in   our   opinion,   the   appeal   deserves  to  succeed and the same is accordingly allowed.   The order passed by the High Court dated 28 th  July, 2021 is hereby quashed and set aside.  11. Pending application(s), if any, shall stand disposed of.  ……………………………….J.       (AJAY RASTOGI) ………………………………J.        (ABHAY S. OKA) NEW DELHI MARCH 10, 2022. 8