/2022 INSC 0946/                                                          NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO(s).            OF 2022 (Arising out of Special Leave Petition (Crl.) No.3746 of 2022) NAVEEN             ….APPELLANT(S) VERSUS STATE OF HARYANA & OTHERS        ….RESPONDENT(S) J U D G M E N T Rastogi, J.      1. Leave granted.  2. The instant appeal has been filed assailing correctness of order   dated   6 th   January,   2022   passed   by   the   High   Court   of Punjab and Haryana at Chandigarh, setting aside order dated 10 th   February, 2020 passed by the Additional Sessions Judge, 1 Bhiwani,   Haryana,   whereby   the   learned   trial   Judge   rejected the   application   filed   by   the   complainant   under   Section   319 CrPC   to   summon   the   appellant   (accused)   to   face   trial   in Sessions   Case   No.59   of   2018   with   reference   to   FIR   No.156 dated   12 th   March,   2018   registered   under   Sections   307,   364, 366,   376   read   with   Section   34   IPC   at   Police   Station   City Bhiwani, Haryana.   3. Brief facts of the case culled out from the record are that FIR No.156 dated 12 th   March, 2018 was registered for  offence under Sections 307, 364, 366, 376 read with Section 34 IPC at Police   Station   City   Bhiwani   on   the   basis   of   the   written complaint filed by Kamlesh w/o Balwan, caste Jat, resident of New Bharat Nagar, Bhiwani, Haryana alleging therein that her daughter   aged   20   years   was   taking   coaching   of   SSC   from Evermount Coaching Centre, Old Bus Stand, Bhiwani and she disclosed   that   on   10 th   March,   2018   at   about   9.00   a.m.,   she went   to   the   coaching   centre,   but   did   not   return   home   up   to 1.00   p.m.     Thereafter,   she   made   enquiries   from   her   friends and   acquaintances   but   could   not   find   her   whereabouts. 2 Later,   she   came   to   know   that   the   victim   girl   was   admitted   in Sunflag Hospital, Rohtak.   When they reached the hospital at 9.00 p.m., they were told that the victim girl was in ICU Ward and two boys, Arjun and Naveen, sons of Balwan Jat, resident of   Beri,   District   Jhajjar,   had   brought   the   victim   girl   to   the hospital in unconscious state.   4. She further disclosed that her daughter has been enticed to   Rohtak   by   Arjun,   in   a   pre­planned   manner,   in   collusion with   his   other   friends   where   she   was   raped   and   an   attempt was made to eliminate her by hanging.     When Arjun and his accomplices felt that the victim girl had died, they shifted her to   the   hospital   in   order   to   save   their   skin.     Accordingly,   she prayed that legal action may be taken against the culprits. 5. After registration of the FIR, the investigation swung into motion  and on  receipt  of  the Ruqa  regarding  the  death of  the victim   girl   on   13 th   March,   2018,   Section   302   IPC   was   added and   consequent   upon   verification,   allegations   against   Arjun were found to be true, whereas remaining culprits, i.e. Naveen (brother   of   the   appellant)   and   Mehar   Singh(son   of   Shardha 3 Nand)   were   found   innocent   and,   therefore,   the   above­named persons were kept in column no.2 and subsequently, accused Arjun   was   arrested   and   after   completion   of   investigation,   the report under  Section 173 Cr.PC was submitted before the Ld. Ilaqa Magistrate on 5 th   June, 2018 against the accused Arjun. After   charge­sheet   came   to   be   filed,   charges   were   framed against accused Arjun on 6 th  August, 2018.    6. An   application   was   filed   by   the   complainant   through learned   Public   Prosecutor   under   Section   319   CrPC   on   29 th October,   2018   for   summoning   of   Naveen   s/o   Balwan   and Mehar   Singh   s/o   Shardha   Nand,   as   additional   accused   along with accused Arjun, on the premise that she had named both these   persons(Naveen   and   Mehar   Singh)   as   accused   in   her initial version but the police did not challan them in collusion with   them   and   as   she   now   has   deposed   in   the   Court   naming these persons as accused, hence, these two persons shall also be summoned to face trial along with the main accused Arjun. In support thereof, it was urged that the complainant Kamlesh as   PW.10   specifically   deposed   against   the   proposed   accused 4 Naveen   and   Mehar   Singh   as   accomplices   of   accused   Arjun because   these   two   persons   were   also   present   in   the   hospital with   the   deceased   and   their   presence   is   established   from   the CCTV   footage   of   Sunflag   Hospital,   Rohtak   and   they   should also be summoned to face trial with accused Arjun.   7. In   counter,   learned   counsel   for   the   appellant   submitted that   the   complainant   PW.10   has   made   deliberate improvements   in   her   statement   and   is   trying   to   involve   the innocent   persons.     It   was   also   submitted   that   from   the statement   of   PW.6   Mahipal,   the   Hotel   Manager   and   PW.8 Deepchand,   Waiter,   it   is   clear   that   the   deceased   used   to accompany the accused Arjun voluntarily to their hotel.   Even from   the   deposition   of   PW.5   Deepak   Kumar,   Nodal   Officer, Idea   Cellular   Company   Limited,   Panchkula,   it   could   easily   be established   that   on   the   date   of   occurrence,   the   CCTV   footage of the hotel where the alleged fateful incident occurred, proves that   the   accused   Arjun   and   deceased/   prosecutrix   were   not accompanied  by  any   other   person  at the time of  their  visiting the   hotel   and   as   per   case   of   the   prosecution,   the   alleged 5 occurrence   had   taken   place   in   the   hotel   and   not   in   the hospital   where   the   accused   had   taken   the deceased/prosecutrix   and   if   the   proposed   accused   persons had   visited   the   hospital,   in   no   manner,   they   become accomplices   with   the   respondent/accused   who   was   facing trial.    8. Taking   into   consideration   the   overall   material   available during the course of trial, the learned trial Judge was satisfied that   it   was   not   a   case   to   invoke   Section   319   CrPC   and returned   a   finding   that   the   evidence   of   summoning   an additional accused should be of such nature from which it can be seen that if the evidence recorded during the course of trial remain   unrebutted,   there   are   chances   of   conviction   of   the proposed   accused   persons   and   mere   prime   facie   evidence   is not   sufficient   to   summon   the   additional   accused   and accordingly   dismissed   application   by   order   dated   10 th February, 2020. 9. We   have   heard   learned   counsel   for   the   parties   and   with their assistance perused the material on record. 6 10. It   is   worthy   to   note   that   trial   of   accused   Arjun,   case bearing   No.SC/59/2018,   titled   as   “State   Versus   Arjun”   was concluded   and   he   was   held   guilty   and   convicted   for   offence under Section 302 IPC with imprisonment for life by judgment dated 28 th  July, 2022.   11. The scope and ambit of Section 319 CrPC 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   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 1 (2014) 3 SCC 92 7 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.” 12. The   Constitution   Bench   has   given   a   caution   that   power under   Section   319   CrPC   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.   13. While   applying   the   afore­stated   principle,   we   may examine the facts of the instant case.   It will manifest that the present   incident   is   based   on   circumstantial   evidence.     As   per the   prosecution   case,   the   alleged   occurrence   has   taken   place in the hotel and not in the hospital.  In hospital, the appellant had   taken   the   deceased/prosecutrix   and   if   the   appellant   as 8 proposed, visited the hospital,  that  in  no manner  could make him an accomplice with the accused Arjun and apart from the evidence   of   the   complainant   PW.10,   the   statement   of   other prosecution   witnesses,   PW.6  Mahipal,   the  Hotel   Manager   and PW.8   Deepchand,   Waiter,   no   one   has   accompanied   the deceased other than accused Arjun.   The CCTV footage of the hotel   where   the   alleged   occurrence   has   taken   place   which came   on   record   during   the   course   of   trial   indicates   that   no other person had visited the hotel except Arjun who was made accused and faced trial.   14. So   far   as   Mehar   Singh   is   concerned,   it   may   be   noticed that   it   was   conceded   before   the   High   Court   that   the   name   of Mehar Singh does not figure anywhere during the investigation and there is no evidence against him to deny him from facing prosecution.     That   apart,   it   was   recorded   by   the   High   Court that the hotel staff and of the hospital staff showed presence of two   boys   and   that   corroborates   the   initial   stand   of   the complainant   that   two   boys   were   there   at   the   time   of occurrence   but   that   appears   to   be   factually   incorrect.       The 9 presence of two boys was in the hospital and not in the hotel as per the case of the prosecution and this what was deposed by the prosecution witnesses whose statements were recorded during   the   course   of   trial   as   PW.6   and   PW.8   and   also   the record   of   the   CCTV   footage   of   the   hotel   as   a   part   of   evidence relied upon by the prosecution.    15. After   we   have   examined   the   material   on   record,   in   our considered   view,   the   evidence   recorded   during   the   course   of prosecution,   if   remains   unrebutted,   will   not   be   sufficient   to lead   the   conviction   so   far   as   the   present   appellant   is concerned and accordingly the order passed by the High Court dated 6 th  January, 2022 is not sustainable in law and deserves to be set aside.   16. Before parting with, we make it clear that what has been observed   by   this   Court   is   only   for   the   purpose   of   disposal   of the   present   appeal   in   reference   to   the   power   invoked   under Section   319   CrPC   by   the   High   Court   to   summon   the   present appellant   for   facing   trial   with   reference   to   FIR   No.156   dated 10 12 th   March,   2018   registered   under   Sections   302,   307,   364, 366,   376   read   with   Section   34   IPC   at   Police   Station   City Bhiwani   where   by   judgment   dated   28 th   July,   2022   accused Arjun   has   been   held   guilty   and   convicted   for   offence   under Section   302   IPC   and   sentenced   to   life   imprisonment   against which   the   appeal   has   been   filed   in   the   High   Court   at   the instance   of   accused   Arjun   that   may   be   decided   uninfluenced by   the   observations   made   on   its   own   merits   in   accordance with law.  17. Consequently,   the   appeal   stands   allowed   and   the   order impugned   dated   6 th   January,   2022   passed   by   the   High   Court is set aside.  18. Pending application(s), if any, stand disposed of. ….………………………J. (AJAY RASTOGI) …………………………….J. (C.T. RAVIKUMAR) NEW DELHI NOVEMBER 01, 2022. 11