/2023 INSC 0106/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.549 OF 2023 [Arising out of Special Leave Petition (Criminal) No. 1658 of 2020] Juhru & Ors. … Appellant(s)                                              VERSUS Karim & Anr. … Respondent(s) JUDGMENT Surya Kant, J. Leave Granted. 2. The   instant   Criminal   Appeal   originates   from   a   judgment   dated 27.01.2020   whereby   the   High   Court   of   Punjab   and   Haryana   at Chandigarh (in short ‘High Court’), while setting aside the order dated 12.07.2018 passed by the Additional Sessions Judge, Nuh, has ordered the summoning of the Appellants under Section 319 of the Code of Criminal Procedure, 1973 (hereinafter ‘Cr.P.C.’) as additional accused.  A. F   ACTS 3. Briefly   stated   the   facts   are   that   FIR   No.   270   dated   09.07.2017 was   registered   at   Police   Station   Tauru,   District   Nuh   under Sections 304B, 498A, 406, 323 and 34 of the Indian Penal Code, 1860 (hereinafter ‘IPC’) on the statement of Karim ­ Respondent No.   1   to   the   effect   that   the   marriage   of   his   deceased   sister (Rukseena)   was   solemnised   on   04.12.2016   with   one   Aamir.     An Alto   car,   Rs.3   lakhs   in   cash,   3   kg   of   silver,   30   grams   of   gold, furniture   and   other   household   items   were   allegedly   given   to Aamir and his family members as dowry at the time of marriage. The   family   of   Aamir   comprised   of   Akhlima   (mother),   Juhru (father)   –   Appellant   No.1,   Sonam   (sister)   –   Appellant   No.2   and Rijwan   (brother­in­law)   –   Appellant   No.3.     The   complainant further alleged that the family of Aamir was dissatisfied with the dowry   and   subjected   the   deceased   to   continuous   torture   and harassment.   Respondent No.1 and his family tried to settle the matter   with   Aamir   and   his   family   but   all   their   efforts   proved futile.     Respondent   No.   1   was   telephonically   informed   on 09.07.2017 that the deceased had hung herself to death. 4. The investigating agency did not find any incriminating material against the Appellants in the course of investigation and Challan was filed only against the husband and the mother­in­law of the deceased, who are now facing trial. 5. During the trial, Respondent No. 1 stepped into the witness box as   PW­1   on   01.03.2018   and   reiterated   the   allegations   levelled Page  |  2 against   all   the   accused   persons,   including   the   Appellants.   Soon thereafter,   Respondent   No.   1   filed   an   application   under   section 319  Cr.P.C   before   the  Trial   Court  to  summon   the  Appellants  as additional accused.  6. The Trial Court dismissed the said application observing that the extraordinary power vested under section 319 Cr.P.C ought to be exercised   only   if   the   evidence   adduced   on   record   strongly indicates   the   possible   involvement   of   the   person(s)   aimed   to   be prosecuted. The Trial Court further opined that it did not appear from   the   deposition   of   Respondent   No.   1   or   from   other   material on   record   that   the   persons   sought   to   be   summoned   had committed   any   offence   for   which   they   could   be   tried   together with accused Aamir and Akhlima.  7. The   aggrieved   Respondent   No.   1,   approached   the   High   Court under   Section   482,   Cr.P.C.   and   vide   impugned   order   dated 27.01.2020   his   petition   was   allowed   and   the   appellants   were summoned to face trial. The High Court observed that the FIR as well   as   the   testimony   of   Respondent   No.   1   during   the   trial revealed   that   the   insinuations   against   the   Appellants   were exactly   the   same   as   those   attributed   to   the   accused   already facing   trial.   Hence,   in   the   absence   of   any   distinguishable features,   the   Appellants   were   also   liable   to   be   tried   along   with Page  |  3 Aamir   and   Akhlima.   The   High   Court   further   viewed   that   there existed   sufficient   grounds   for   summoning   the   Appellants   as additional accused.  8. Discontented   with   their   summoning   by   the   High   Court,   the Appellants are before us.  B. C ONTENTIONS 9.       Mr.   S.K.   Verma,   learned   counsel   for   the   Appellants,   vehemently contended   that   the   High   Court   has   committed   a   grave   error   of law   in   not   appreciating   that   the   powers   under   Section   319 Cr.P.C.   are   to   be  exercised   sparingly   only   if   the   evidence   vividly points out the possible involvement of the person(s) proposed to be   prosecuted.   There   is   not   an   iota   of   evidence   against   the appellants   to   glean   a   conclusion   of   their   involvement.   Further, the   fact   that   the   Appellants   were   found   innocent   during   the course   of   two­fold   investigation   has   not   been   adequately considered   by   the   High   Court.   There   is   no   evidence   to   suggest even   remotely   that   the   Appellants   were   cruel   to   the   deceased shortly   before   her   death.   The   allegations   are   general   and   vague in nature without attributing any specific role to the Appellants. 10. On   the   other   hand,   Mr.   Deepkaran   Dalal,   learned   Counsel   for the  Ist  Respondent,   strongly  defended   the  approach  of  the   High Court and submitted that, given the allegations made in the FIR Page  |  4 and   the   deposition   of   Respondent   No.1,   the   High   Court   was justified   in   summoning   the   Appellants,   who   were   actively involved   in   harassing   the   deceased   for   not   bringing   enough dowry   and   which   eventually   led   to   the   unfortunate   death   of Rukseena just within 7 months of her marriage. C. A    NALYSIS      11.   There is no gainsaid that the alleged offence is grave and heinous in   nature.   The   long   arms   of   law   must   find   out   whether   any person  is guilty  of  abetting  or taking away  the  precious life  of  a young   girl   who   soon   after   her   marriage   met   with   such   a   tragic end.   However,   the   only   issue   that   falls   for   our   consideration   is whether   there   is   sufficient   evidence   against   the   Appellants   to summon them as additional accused? 12. Section 319 Cr.P.C. contemplates that:  “….Where,   in   the   course   of   any   inquiry   into,   or   trial   of, an offence, it appears from the evidence that any person not   being   the   Accused   has   committed   any   offence   for which   such   person   could   be   tried   together   with   the Accused, the  Court may  proceed against such  person for the offence which he appears to have committed. … …” 13.     Illuminating   the   scope   of   Section   319   Cr.PC,   the   Constitution Bench of this Court in  Hardeep Singh vs. State of Punjab 1   laid down that : 1 (2014) 3 SCC 92 Page  |  5 “57.   Thus,   the   application   of   the   provisions   of Section   319   CrPC,   at   the   stage   of   inquiry   is   to   be understood   in   its   correct   perspective.   The   power under Section 319 CrPC can be exercised only on the basis   of   the   evidence   adduced   before   the   court during   a   trial.   So   far   as   its   application   during   the course of inquiry is concerned, it remains limited as referred   to   herein   above,   adding   a   person   as   an accused, whose name has been mentioned in Column 2 of the charge­sheet or any other person who might be an accomplice.” x­x­x­x­x­ “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   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 Page  |  6 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.” 14. This Court has very recently, in  Sukhpal Singh Khaira vs. The State   of  Punjab 2 ,   succinctly   explained the  powers bestowed  on the Court under section 319 Cr.P.C. and ruled that:  “15.   At   the   outset,   having   noted   the   provision,   it   is   amply clear that the power bestowed on the Court is to the effect that in the course of an inquiry into, or trial of an offence, based   on   the   evidence   tendered   before   the   Court,   if   it appears   to   the   Court   that   such   evidence   points   to   any person   other   than   the   accused   who   are   being   tried   before the Court to have committed any offence and such accused has  been excluded in the charge sheet or  in  the process  of trial   till   such   time   could   still   be   summoned   and   tried together with the accused for the offence which appears to have   been   committed   by   such   persons   summoned   as additional accused.” 15. In   Hardeep Singh (Supra) ,   it has been eloquently held that the word   “evidence”   in   Section   319   Cr.P.C.   has   to   be   broadly understood   and   thus   materials   which   have   come   before   the Court in course of enquiry can be used for : ­  (i) corroboration   of   evidence   recorded   by   Court   after   commencement of trial; (ii) for exercise of power under Section 319 Cr.P.C.; and 2 (2023) 1 SCC 289 Page  |  7 (iii) also   to   add   an   accused   whose   name   is   shown   in   column no.2  of the chargesheet. It was  further  explained  that statement made  in examination­in chief   also   constitutes   “evidence”   and   the   Court   while   exercising power   under   Section   319   Cr.P.C.   post   commencement   of   trial, need   not   wait   for   evidence   against   person   proposed   to   be summoned, to be tested by cross­examination. 16. In   Sukhpal   Singh   Khaira   (Supra),   the   Constitution   Bench refreshed   the   guidelines   that   the   competent   court   must   follow while   exercising   power   under   Section   319   Cr.P.C.     It   was   ruled that :­ (i) if   the   competent   court   finds   evidence   or   if   application under Section 319 Cr.P.C. is filed, regarding involvement of any   other   person   in   committing   the   offence   based   on evidence “recorded at any stage in the trial” before passing of   the   order   on   acquittal   or   sentence,   it   shall   pause   the trial at that stage and the Court shall proceed to decide the fate of the application under Section 319 Cr.P.C.; (ii) if the Court decides to summon an accused under Section 319 Cr.P.C., such summoning order shall be passed before proceeding   further   with   the   trial   in   the   main   case   and depending upon the stage at which the order is passed, the Page  |  8 Trial   Court   shall   apply   its   mind   to   the   fact   as   to   whether such   summoned   accused   is   to   be   tried   along   with   other accused or separately; and (iii) if   the   power   under   Section   319   Cr.P.C.   is   not   invoked   or exercised in the main trial till its conclusion and if there is a   split­up   case,   such   power   can   be   invoked   or   exercised only   if   there   is   evidence   to   that   effect,   pointing   to   the involvement   of   the   additional   accused   to   be   summoned   in the spilt­up (bifurcated trial). 17. It   is,   thus,   manifested   from   a   conjoint   reading   of   the   cited decisions that power of summoning under Section 319 Cr.P.C. is not   to   be   exercised   routinely   and   the   existence   of   more   than   a prima   facie   case   is   sine   quo   non   to   summon   an   additional accused.   We may hasten to add that with a view to prevent the frequent   misuse   of   power   to   summon   additional   accused   under Section 319 Cr.P.C., and in conformity with the binding judicial dictums   referred  to   above,  the  procedural   safeguard   can   be  that ordinarily   the   summoning   of   a   person   at   the   very   threshold   of the   trial   may   be   discouraged   and   the   trial   court   must   evaluate the   evidence   against   the   persons   sought   to   be   summoned   and then   adjudge   whether   such   material   is,   more   or   less,   carry   the same   weightage   and   value   as   has   been   testified   against   those Page  |  9 who   are   already   facing   trial.   In   the   absence   of   any   credible evidence,   the   power   under   Section   319   Cr.P.C.   ought   not   to   be invoked.  18. Adverting   to   the   case   in   hand,   the   allegations   against   the Appellants   are   that   they   too   played   an   active   role   in   the commission of the alleged offence.  19. The   record   reveals   that   after   the   application   under   section   319 Cr.P.C   was   dismissed   by   the   Trial   Court,   Respondent   No.1   was called   on   06.12.2018   for   further   examination­in­chief   as   PW­1. His deposition distinctively unravels that at the time of marriage, Appellant   No.1   –   Juhru   (father­in­law)   had   asked   Respondent No.1 to spend a sum of Rs. 20 lacs on the marriage of Aamir and the deceased, to which Respondent No.1 had agreed.   Appellant No.1 and his wife Akhlima (mother­in­law) were living under the same   roof   as   his   son   Aamir   (husband)   and   he   would   have   been privy   to   all   the   alleged   occurrences   of   torture,   harassment   or demand for more dowry. Viewed from this angle, it appears that the   Ist   appellant   might   have   to   sink   or   swim   with   his   son   and wife.   The   High   Court   order,   to   the   extent   of   summoning Appellant   No.   1,   therefore,   satisfies   the   ingredients   of   Section 319 Cr.P.C. and may not warrant any interference by this Court. Page  |  10 20. As  regard   to   Appellant  Nos.   2  and   3,  i.e.,  Sonam   (sister­in­law), and Rijwan (brother­in­law) of the deceased, it appears to us that despite   both   of   them   being   named   in   the   FIR   and   in   the examination­in­chief   of   Respondent   No.1,   there   is   no   credible evidence to connect them with the unnatural death of Rukseena. There  is  no  cogent  material   that  Appellant  No.   2,  even  after   her marriage   with   Appellant   No.   3,   continued   to   reside   in   her parents’   house   or   that   they   used   to   inter­meddle   in   the   day   to day marital life of the deceased and Aamir. In the absence of any authentic   evidence   to   bring   them   in   close   proximity   of   the reported   crime,   it   would   be   unjustified   to   call   upon   Appellant Nos. 2 and 3 to face trial as additional accused in this case.   D. CONCLUSION : 21. In   light   of   above   discussion,   we   are   of   the   considered   view   that while   summoning   of   Appellant   No.   1   sustains,   but   that   of Appellant   Nos.   2   and   3   will   be   farfetched   and   they   cannot   be subjected to trial on the basis of mere strong suspicion. The High Court   order   under   challenge   is   accordingly   set   aside   qua Appellant Nos. 2 and 3. 22. Having held that Appellant No.1 has been rightly summoned and is liable to be tried along with his son and wife, the next question Page  |  11 that requires consideration is as to the manner in which the trial will proceed hitherto. 23. The  information   available   on   record  suggests  that  the   trial  is  at the stage of defence evidence. The guidelines that the Trial Court must   follow,   while   commencing   the   trial   against   Appellant   No.1 have   been   extensively   iterated   by   the   Constitution   Bench   in Sukhpal Singh Khaira (Supra),  in the following terms:  “41   ( III).   What   are   the   guidelines   that   the   competent   court must   follow   while   exercising   power   under   Section   319 CrPC? 41.1 If the competent court finds evidence or if application under   Section   319   of   CrPC   is   filed   regarding involvement   of   any   other   person   in   committing   the offence based on evidence recorded at any stage in the trial   before   passing   of   the   order   on   acquittal   or sentence, it shall pause the trial at that stage. 41.2 The   Court   shall   thereupon   first   decide   the   need   or otherwise to summon the additional accused and pass orders thereon. 41.3 If   the   decision   of   the   court   is   to   exercise   the   power under   Section   319   of   CrPC   and   summon   the   accused, such   summoning   order   shall   be   passed   before proceeding further with the trial in the main case. 41.4 If   the   summoning   order   of   additional   accused   is passed, depending on the stage at which it is passed, the   Court   shall   also   apply   its   mind   to   the   fact   as   to whether   such   summoned   accused   is   to   be   tried   along with the other accused or separately. Page  |  12 41.5 If the decision is for joint trial, the fresh trial shall be commenced   only   after   securing   the   presence   of   the summoned accused. 41.6 If   the   decision   is   that   the   summoned   accused   can   be tried separately, on such order being made, there will be   no   impediment   for   the   Court   to   continue   and conclude the trial against the accused who were being proceeded with.” 24. The  Trial   Court  shall,  thus,  follow  the  cited   dictum   and  proceed against Appellant No. 1 in accordance with law. 25. For the reasons aforestated but without expressing any views on merits,   we   partly   allow   this   appeal   and   modify   the   impugned order of the High Court dated 27.01.2020 in above terms.  26. Pending applications, if any, stand disposed of. ………..………………… J. (SURYA KANT) …………………………...J. (J.K. MAHESHWARI) NEW DELHI DATED: 21.02.2023 Page  |  13