Rajasthan High Court - Jaipur
Bane Singh @ Pahalwan vs State on 15 January, 2014
Author: R. S. Chauhan
Bench: R. S. Chauhan
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR JUDGMENT Banne Singh @ Pahalwan Vs. State of Rajasthan DB CRIMINAL APPEAL NO.1254/2008 AGAINST THE JUDGMENT DATED 20.11.2008 PASSED BY THE ADDITIONAL SESSIONS JUDGE (FAST TRACK) NO.1, JAIPUR CITY, JAIPUR IN SESSIONS CASE NO.76/2006 (141/2003). Date of Judgment:- January 15, 2014 PRESENT HON'BLE MR. JUSTICE R. S. CHAUHAN HON'BLE MR. JUSTICE VEERENDR SINGH SIRADHANA Mr. Sajjan Raj Surana, Senior Advocate with Mr. K.K. Chhawal, for the appellant. Mr. Ajay Kumar Bajpai and Mr. Sarfaraz Haider Khan, Special Public Prosecutors for the State. By the Court: (Per Hon'ble R. S. Chauhan, J.)
The appellant, Banne Singh @ Pahalwan has challenged the judgment dated 20.11.2008 passed by the Additional Sessions Judge (Fast Track) No.1, Jaipur City, Jaipur whereby the learned Judge has convicted and sentenced him as under:-
U/s.411 IPC Three years' rigorous imprisonment and imposed with a fine of Rs.10,000/-. In default of payment of fine, one month's further rigorous imprisonment.
U/s.413 IPC Life imprisonment and imposed with a fine of Rs.10,000/- .
U/s.14/25(2) AAT Act Four months' rigorous imprisonment.
(All the sentences are to run concurrently)
2. However, the learned Judge has acquitted him of offences under Sections 379/120B, 413/120B, 414, 414/120B and 401 IPC and for offences under Sections 3/25(1) and 5/25(2) of the Antique & Art Treasure Act, 1972 (AAT Act, for short).
3. According to the prosecution, in the year 2002, two FIRs, namely FIR No.128/02 and FIR No. 142/02 were registered at Police Station Vidyadhar Nagar, Jaipur City (North) for offence under Section 411 IPC. These FIRs were not registered against the present appellant; they were against other persons. While investigating these two FIRs, the police discovered that allegedly there was a gang operating in Rajasthan and Madhya Pradesh which was indulging in stealing antique sculptures and artifacts, and in exporting and selling them abroad. It was also discovered that Jaipur is the epicenter of their nefarious activities. In order to carry out an extensive investigation with regard to these activities, Mr. Anand Srivastava, the Superintendent of Police, Jaipur City (North), constituted a team of investigators. The team kept surveillance over the alleged offenders.
4. On 6.6.2003, Ram Singh (P.W.76), the SHO, P.S. Vidyadhar Nagar, received secret information that four persons were discussing the sale of antique statues at Ganesh Park, which fell under the jurisdiction of his police station. Immediately, a team of policemen reached the park; they found four persons sitting behind a tree. Mr. Chandra Purohit, S.I. (P.W.58) eavesdropped on their conversation. He heard them talking about buying and selling of antique statues and artifacts. The police surrounded and searched these four persons. While searching Banne Singh, the police recovered two photographs of antique sculptures (Articles 34 and 35); while the first photograph was that of a statue of Lord Shiva and Goddess Parvati, the second photograph was that of a Lion. These two photographs were recovered by Recovery Memo (Ex. P.16). The police also recovered the motorcycle which belonged to Banne Singh, by Ex. P. 18. Since the other co-accused persons, from whom antique sculptures were allegedly recovered, could not show any proof of ownership, all the four persons, including the present appellant, were arrested. Upon returning to the Police Station, Ram Singh (P. W. 76) registered a formal FIR, namely FIR No. 146/2003 for offences under Section 379, 411, 401 IPC, and for offences under Sections 5, 14/25(2) of the AAT Act.
5. During the course of investigation, on 6.6.2003, Banne Singh allegedly made a statement (Ex.P. 1110) under Section 27 of the Evidence Act to Ram Singh (P.W. 76). He told Ram Singh that he has kept twelve antique statues at his residential house in his village Rudhapura, District Karauli. In puruance of this statement, Richhpal Singh Jhakhar (P.W. 1) took Banne Singh to his village and recovered, from his house and farm, twelve statues, namely one statue of the Boar incarnation of Lord Vishnu (Varah Avtar), two statues of Lion, one statue of a Jain Devi, two statues of Sursundari (woman indulging in wine drinking), one statue of Bhairav (an image of Lord Shiva), one statue of Shiva and Parvati, and another idol of Lord Shiva and Parvati in standing position. These statues were recovered by Ex. P.44; the Site Plan was also drawn as Ex. P. 45. During the trial, these statues were marked as Article 442 to 453.
6. During further investigation, it was discovered that the statues of the Varah Avtar, Jain Devi, two Sursundari, two Lions, the statue of Bhairv and the statue of Lord Shiva and Parvati relate to a FIR chalked out at Police Station Harnavada Shahji, District Baran, namely FIR No.109/03. It was also discovered that the statue of Lord Shiva and Parvati, in a standing position, with two pillars and an arch, the said statue relates to a FIR chalked out at Police Station Jahajpur, District Bhilwara, namely FIR No.96/03. The trials in both these FIRs are still pending.
7. Moreover, according to the prosection, on 10.6.2003, again Banne Singh made a statement (Ex. P.1115) under Section 27 of the Evidence Act wherein he claimed that he has hidden fifty photographs of antique statues, a statue of Lord Shiva and Parvati, and another statue of Lord Ganesh in his bedroom. In pursuance of this statement, he was again taken to his village Rudhapura; fifty photographs and the statues were recovered by Recovery Memo (Ex. P. 51).
8. Furthermore, according to the prosecution, while Banne Singh was arrested in FIR No.84/89, registered at Police Station Atru, District Baran, on 14.7.2003, he made a third statement (Ex. P.1117) under Section 27 of the Evidence Act to Ram Singh (P.W. 76). He informed Ram Singh that he has hidden six antique statues, which were stolen, in his Guadi (open space outside the house) and in his farm. Since Ram Singh was busy in other investigations, he handed over Banne Singh to Rajendra Tyagi (P.W. 75). In pursuance of the said statement, the police recovered six statues, namely one red sandstone statue of Lord Shiva having four arms, a head of Lord Brahma carved out in almond color stone, a panel showing Goddess Parvati, a panel of Men alongwith Goddesses Ganga and Yamuna, a statue of Nataraj (Lord Shiva as a dancer) and lastly, a statue of Lord Narsingh (where Lord Vishnu is shown as half lion and half man). These statues were recovered by Recovery Memo (Ex. P. 94). A Site Plan (Ex. P. 95) was also drawn.
9. During the course of investigation, it was further discovered that in total twenty-five persons were involved in committing theft, receiving stolen properties, and exporting antique sculptures and artifacts. According to the Police, these twenty-five persons, including the appellant, belonged to a gang of thieves who habitually engaged in dealing with or receiving stolen property. Therefore, six other FIRs against the appellant, and a large number of FIRs were registered against the other co-accused persons.
10. On 3.9.2003, the police submitted a charge-sheet against nineteen persons including the present appellant. Subsequently on 15.5.2004, the police submitted another charge-sheet against six persons. The trials of both the charge-sheets were consolidated by the learned Judge.
11. In order to prove its case, the prosecution examined eighty-three witnesses, submitted 1189 documents, and produced 1468 articles. On the other hand, the defence produced ten witnesses, and submitted 679 documents. Since during the course of trial four people absconded, by judgment dated 20.11.2008, the learned Judge convicted eighteen persons, including the appellant, and acquitted three persons. The appellant was convicted, and sentenced as mentioned above. Hence, this appeal before this court.
12. Mr. Sajjan Raj Surana, the learned Senior Counsel for the appellant, has raised only three contentions before this court. Firstly, within the jurisdiction of Police Station Vidyadhar Nagar and within the jurisdiction of Jaipur only two photographs of alleged antique sculptures were recovered from the appellant. However, the alleged recoveries of antique sculptures were neither within the territorial jurisdiction of Police Station Vidyadhar Nagar, nor within the jurisdiction of Jaipur. After all, all the recoveries of the alleged antique sculptures were made from the appellants house and farm located in village Rudhapura in District Karauli. Therefore, the learned trial court at Jaipur did not have the jurisdiction to try the appellant. Hence, the entire trial qua the appellant stands vitiated.
13. Secondly, Section 413 IPC deals with habitually receiving stolen property. The word habit or habitually would necessarily imply repetitive conduct or action. Thus, it requires previous convictions under Section 411 IPC. In fact, while convicting the co-accused Vaman Narain Ghiya for the offence under Section 413 IPC, the learned trial Judge was of the opinion that before an accused can be convicted for the said offence, he should have been convicted at least twice. However, qua the present appellant, he has not applied the same yardstick. Despite the fact that so far the appellant has not been convicted by any court for offence under Section 411 IPC, the learned Judge has convicted the appellant for offence under Section 413 IPC. The learned Judge has erred in relying upon the pendency of few trials for convicting the appellant for the said offence. Therefore, the appellants conviction for offence under Section 413 IPC is legally unsustainable.
14. Thirdly, although the prosecution has alleged that antique statues were recovered from the appellants possession, it has failed to prove the antiqueness of the sculptures. The prosecution has neither examined any expert from the fields of art, art history, and archeology, nor submitted any documentary proof to substantiate its case that the sculptures recovered from the appellant were antiques. According to Gauri Chatterji (P.W. 70), two Expert Committees were constituted. Both the Expert Committees were headed by G.C. Chawley. However, before G.C. Chawley could depose before the learned trial court at Jaipur, he expired. Despite his death, the prosecution has not examined any other member of either of the two Expert Committees. Thus, there is a lack of expert opinion in the present case. Further, according to Gauri Chatterji (P.W. 70) and Hari Manjhi (P.W. 69), detailed reports were available in their office. These detailed reports were prepared by the Expert Committees. However, the prosecution has not submitted the detailed reports. Instead, it has merely submitted list/reports (Ex. P. 222, 223, 225 and 227) with regard to all the art objects recovered from the present appellant and from the other co-accused persons. According to Hari Manjhi (P.W. 69), while he has identified the signatures of G.C. Chawley on these lists/reports, he is not in a position to tell the court about the truthfulness or the falsehood of these reports. Mere identification of a signature does not prove the contents of a report. Since these lists/reports (Ex. P.222, 223, 225 and 227) do not fall under Section 293 Cr.P.C., they were required to be proved by the prosecution like any other documentary evidence. However, as the prosecution has failed to prove these lists/reports, they are inadmissible in evidence.
15. Moreover, these lists/reports are incomplete and inconclusive, for they do not reveal the scientific basis on which the sculptures have been declared as antique. According to Dr. G.T. Shinde (P.W. 78), the sculptures were classified as antique or non-antiques on the basis of their appearance. However, appearance can be misleading. For the endeavour of an artist who creates a fake copy is to make the fake appear as good as the original and as old as the original. Moreover, the lists/reports do not reveal the stylistic basis on which these sculptures have been declared as antiques. For, these lists/reports do not reveal the period, the style, the school, the dynasty to which these sculptures belong to. Since Hari Manjhi (P.W. 69) clearly admits that fake copies of antique sculptures are readily available in the market, it was essential for the prosecution to rule out the possibility that these sculptures, allegedly recovered from the appellant, were not fakes. However, the prosecution has failed to do so. Therefore, the court has no basis for concluding that the sculptures recovered from the appellants possession were, indeed, antique. Hence, his conviction under Section 14/25(2) of the AAT Act is clearly unjustified.
16. On the other hand, Mr. Ajay Bajpai and Mr. Sarfaraj Haider Khan, the learned Special Public Prosecutors have contended that the police had arrested the appellant at the Ganesh Park as he was discussing the sale of antique sculpture with the other co-accused persons. Moreover, the statue of Lord Shiva with Goddess Parvati shown in the photograph, recovered at the Ganesh Park, was subsequtently recovered from the appellants house/farm. Further, it is only during the investigation of the FIR registered at Police Station Vidyadhar Nagar, namely FIR No.146/03, that thrice the appellant made statements under Section 27 of the Evidence Act. Thus, the recovery of the statues from the appellants possession, from his house and his fields, was in pursuance of the statement made by him during the investigation of FIR No.146/03. Therefore, the learned trial court had the territorial jurisdiction to try the case.
17. Secondly, that the word habit and habitual has been interpreted repeatedly by the Honble Apex Court. According to the Honble Supreme Court, habit can be inferred from the existence of numerous FIRs lodged against the accused. Hence, there is no need for a previous conviction under Section 411 IPC in order for the court to infer that the accused is habitually receiving stolen property. In order to buttress this submission, the learned counsel has relied upon the case of State of Maharashtra v Mehamud [(2007) 12 SCC 358].
18. Thirdly, the two expert committees were constituted with persons who had a specialized knowledge in the field of art history and archealogy. Therefore, they had used their knowledge to classify the sculptures recovered from the appellant on the basis of their appearance. Thus, they were justified in classifying the sculptures on the basis of appearance alone. Moreover, since these lists/reports (Ex. P.222, 223, 225 and 227) form part of the detailed reports, they are covered by Section 293 Cr.P.C. Hence, they do not need to be proved by the prosecution.
19. Lastly, since the sculptures recovered from the appellants possession have been declared as an antique, the prosecution has established its case for offence under Section 14/25(2) of the AAT Act.
20. In rejoinder, Mr. S.R. Surana, the learned Senior counsel, has pleaded that the case of Mehamud (supra) relates to a case of preventive detention. However, preventive detention is different from a punitive detention. Repeatedly, the Honble Supreme Court has held that there is a vast different between preventive detention and punitive detention. In order to buttress this contention, the learned counsel has relied upon the case of Haradhan Saha v State of West Bengal [(1975) 3 SCC 198], and Dropti Devi & Anr. v Union of India (UOI) & Ors. [(2012) 7 SCC 499]. Therefore, the factors which are relevant for inferring habit under the preventive detention laws are different from those factors for inferring habit under the punitive laws. Hence, before a person can be convicted for offence under Section 413 IPC, he has to be convicted, at least twice, for offence under Section 411 IPC. For, a single conviction is not sufficient for inferring a habit. Hence, according to the learned counsel, the case law cited by the learned Special Public Prosecugtion is inapplicable to the present case.
21. Heard the learned counsel for the parties and examined the impugned judgment, and perused the case law cited at the Bar.
22. Chapter-XIII Cr. P. C. deals with Jurisdiction of the Criminal Courts in Inquiries and Trials. While Section 177 Cr.P.C. lays down the general rule for holding the trial, there are certain expections to Section 177 Cr.P.C. Section 184 Cr.P.C. is one of the exceptions. Section 184 Cr.P.C. is as under:-
184.Place of trial for offences triable together.- Where- (a) the offences committed by any person are such that he may be charged with, and tried at one trial for, each such offence by virtue of the provisions of section 219, section 220 or section 221, or
(b) the offence or offences committed by several persons are such that they may be charged with and tried together by virtue of the provisions of section 223, the offences may be inquired into or tried by any Court competent to inquire into or try and of the offences.
23. Section 184 refers to Section 223. Section 223 deals with persons who may be charged jointly and tried together. Section 223 Cr.P.C. is as under:-
223 - What persons may be charged jointly:
The following persons may be charged and tried together, namely:-
(a) persons accused of the same offence committed in the course of the same transaction;
(b) persons accused of an offence and persons accused of abetment of, or attempt to commit, such offence;
(c) persons accused of more than one offence of the same kind, within the meaning of section 219 committed by them jointly within the period of twelve months;
(d) persons accused of different offences committed in the course of the same transaction;
(e) persons accused of an offence which includes theft, extortion, cheating, or criminal misappropriation, and persons accused of receiving or retaining, or assisting in the disposal or concealment of, property possession of which is alleged to have been transferred by any such offence committed by the first-named persons, or of abetment of or attempting to commit any such last-named offence;
(f) persons accused of offences under sections 411 and 414 of the Indian Penal Code (45 of 1860) or either of those sections in respect of stolen property the possession of which has been transferred by one offence;
(g) persons accused of any offence under Chapter XII of the Indian Penal Code (45 of 1860) relating to counterfeit coin and persons accused of any other offence under the said Chapter relating to the same coin, or of abetment of or attempting to commit any such offence; and the provisions contained in the former part of this Chapter shall, so far as may be, apply to all such charges:
Provided that where a number of persons are charged with separate offences and such persons do not fall within any of the categories specified in this section, the[Magistrate or Court of Sessions] may, if such persons by an application in writing, so desire, and if he is satisfied that such persons would not be prejudicially affected thereby, and it is expedient so to do, try all such persons together.
24. A co-joint reading of Section 184 and Section 223 covers the present case. Firstly, the appellant was charged by the learned trial court while using its power under Section 221 Cr.P.C. Since the nature of the offence was unclear, the appellant was charged for different offences. Therefore, the appellants case falls under Section 184(a) Cr.P.C.
25. Secondly, Section 223(e) Cr.P.C. deals with offenders who are accused of an offence of receiving, or retaining stolen property and Section 223(f) Cr.P.C. deals with offenders who are accused of an offence under Sections 411 and 414 IPC. In the present case, the appellant was being tried with those who were charged for charged for receiving, or retaining stolen property. Moreover, the appellant was charged with offence under Section 411 IPC.
26. Thirdly, the case of the prosecution was that while investigating FIR No.146/03, it was slowly but surely discovered that there was a gang of offenders who were engaging in stealing, receiving, retaining, in transferring, or transporting, or assisting in the disposal, or concealment of stolen property. It is during the course of investigation in the said FIR that the appellant had made three different statements under Section 27 of the Evidence Act. In pursuance of these statements, recoveries were made from his house and farm. These recoveries were also inter-related with other co-accused persons. Thus, a large number of persons were charged for the same offence. Hence, they could be tried together in accordance with Section 184 Cr.P.C. and Section 223 Cr.P.C. by the trial court at Jaipur.
27. Lastly, the appellant has not pleaded that he has suffered any prejudice for being tried by the learned trial court at Jaipur. Therefore, the first contention raised by the learned Senior Counsel with regard to the territorial jurisdiction of the learned trial court is unacceptable.
28. The second contention and the counter-contention raise the following issues for the determination of this court: firstly, what is the meaning of the words habit and habitually? Secondly, is there a difference between preventive and punitive detention? Thirdly, are the yardsticks for the two classes same or different? Fourthly, what is the scope and ambit of Section 413 IPC? Fifthly, does Section 413 IPC require a previous conviction?
29. According to Encyclopedic Law Lexicon, by Justice C. K. Thakker [2nd Edition (2013), Page 2104] the word habit means that person should be committing such acts recurrently so as to allow reasonable person of a reasonable prudence to come to a reasonable conclusion that he is in the habit of committing such acts. The word habit means persistence in doing an act, a fact which is capable of proof by adducing evidence of the commission of a number of similar acts. Habitually must be taken to mean repeatedly or persistently. The expression habitually is very significant. A person is said to be habitual criminal who by force of habit or inward disposition is accustomed to commit crimes. It implies commission of such crimes repeatedly or persistently and prima facie there should be continuity in the commission of those offences. [Ref. to Ayub alias Pappukhan Nawabkhan Pathan v S. N. Sinha (AIR 1990 SC 2069)].
30. Moreover, in the Law Lexicon by P. Ramanatha Aiyar, [Reprint Edn. (1987), P. 499], habitually means constant, customary and addicted to specified habit and the term habitual criminal may be applied to anyone who has been previously convicted of a crime to the sentences and committed to prison more than twice. The word habitually means usually and generally. Almost similar meaning is assigned to the words habit in Aiyars Judicial Dictionary, [10th Edn., p. 485]. It does not refer to the frequency of the occasions, but to the invariability of practice and the habit has to be proved by totality of facts.
31. The Honble Supreme Court has repeatedly dealt with the words, habit and habituallyfrom Dhanji Ram Sharma v Superintendent of Police [AIR 1966 SC 1766] to Gopalanchari v State of Kerala [AIR 1981 SC 674], from Vijay Narain Singh v State of Bihar [(1984) 3 SCC 14] to Mustakmiya Jabbarmiya Shaikh v M. M. Mehta, Commissionner of Police [(1995) 3 SCC 237], from Vijay Amba Das Diware and Ors. v Balkrishna Waman Dande and Ano. [(2000) 4 SCC 126] to State of Maharashtra and Ors. v Mehamud [(2007) 12 SCC 358]. But for the case of Vijay Amba Das Diware (supra), which dealt with Rent Control Act, the other above mentioned cases dealt with preventive detention, either under preventive detention laws, or under Section 110 Cr. P. C. as in the case of Gopalanachari (supra). The judgment of Dhanji Ram Sharma (supra) has been followed consistently by the Honble Supreme Court while interpreting the words habit and habitually. In the case of Dhanji Ram Sharma (supra) the Apex Court had opined as under:-
6. Under Section 23 of the Police Act, 1861, the police is under a duty to prevent commission of offences and to collect intelligence affecting the public peace. For the efficient discharge of their duties, the police officers are empowered by the Punjab Police Rules, 1934 to open the history sheets of suspects and to enter their names in police register No. 10. These powers must be exercised with caution and in strict conformity with the rules. The condition precedent to the opening of history sheet under Rule 23.9 (2) is that the suspect is a person "reasonably believed to be habitually addicted to crime or to be an aider or abettor of such person". Similarly, the condition precedent to the entry of the names of the suspects in Part II of police register No. 10 under Rule 23.4 (3) (b) is that they are "persons who are reasonably believed to be habitual offenders or receivers of stolen property whether they have been convicted or not". If the action of the police officers is challenged, they must justify their action and must show that the condition precedent has been satisfied.
7. A habitual offender or a person habitually addicted to crime is one who is a criminal by habit or by disposition formed by repetition of crimes. Reasonable belief of the police officer that the suspect is a habitual offender or is a person habitually addicted to crime is sufficient to justify action under Rules 23.4 (3)(b) and 23.9 (2). Mere belief is not sufficient. The belief must be reasonable, it must be based on reasonable grounds. The suspect may or may not have been convicted of any crime. Even apart from any conviction, there may be reasonable grounds for believing that he is a habitual offender.
32. The above stated principle is certainly applicable to preventive detention. But in catena of cases the Honble Supreme Court has distinguished between preventive detention and a punitive one. The Constitution Bench in the case of Haradhan Saha (supra) had opined as under:
19. The essential concept of preventive detention is that the detention of a person is not to punish him for something he has done but to prevent him from doing it. The basis of detention is the satisfaction of the Executive of a reasonable probability of the likelihood of the detenu acting in a manner similar to his past acts and preventing him by detention from doing the same. A criminal conviction on the other hand is for an act already done which can only be possible by a trial and legal evidence. There is no parallel between prosecution in a court of law and a detention order under the Act. One is a punitive action and the other is a preventive act. In one case a person is punished to prove his guilt and the standard of proof beyond reasonable doubt whereas in preventive detention a man is prevented from doing something which is necessary for reasons mentioned in Section 3 of the Act to prevent.
33. Similar views have also been expressed in the case of Dropti Devi and Anr. (supra).
34. Moreover, in the case of Rekha v. State of T.N., [(2011) 5 SCC 244], the Apex Court opined as under:
35. It must be remembered that in cases of preventive detention no offence is proved and the justification of such detention is suspicion or reasonable probability, and there is no conviction which can only be warranted by legal evidence. Preventive detention is often described as a jurisdiction of suspicion (vide State of Maharashtra v. Bhaurao Punjabrao Gawande, SCC para 63). The detaining authority passes the order of detention on subjective satisfaction.
35. Relying on the case of Rex v Halliday [1917 AC 268], in the case of Kubic Darusz v Union of India (UOI) & Ors. [(1990) 1 SCC 568] the Honble Supreme Court observed as under:
A preventive detention as was held in Rex v Halliday, 1917 AC 268 is not punitive but precautionary measure. The object is not to punish a man for having done something but to intercept him before he does it and to prevent him from doing it. No offence is proved, nor any charge is formulated and the justification of such detention is suspicion or reasonable probability and there is no criminal conviction which can only be warranted by legal evidence. In this sense it is an anticipatory action. Preventive justice requires an action to be taken to prevent apprehended objectionable activities. In case of punitive detention the person concerned is detained by way of punishment after being found guilty of wrong doing where he has the fullest opportunity to defend himself, where preventive detention is not by way of punishment at all, but it is intended to prevent a person from indulging in any conduct injurious to the society.
36. In the case of Sunil Fulchand Shah v Union of India [(2003) 3 SCC 409], although Honble Mr. Justice G. T. Nanavati differed with the view of majority on the question of law, but His Lordship pointed out the difference between preventive detention and punitive one. His Lordship opined that the distinction between preventive detention and punitive detention has now been well recognised. Preventive detention is qualitatively different from punitive detention/sentence. A person is preventively detained without a trial but punitive detention is after a regular trail and when he is found guilty of having committed an offence. The basis of preventive detention is suspicion and its justification is necessity. The basis of a sentence is the verdict of the court after a regular trail. When a person is preventively detained his detention can be justified only so long as it is found necessary.
37. There are, indeed, few similarities and great differences between preventive detention and punitive detention: both are sanctified by the Constitution of India. Both are reflection of the sovereign power of the State. Both deprive a person of personal liberty. Both have to be carried out and implemented under the due process of law. In both, there are inbuilt safeguards in order to protect the liberty of the person. Both are methods to protect the society from the dangerous elements found within the society.
38. But while the preventive detention is the prerogative of the Executive, although supervised by the Judiciary, punitive detention comes within the realm of judicial or quasi-judicial bodies. While preventive detention is based on the future possibility of the persons dangerous actions, punitive detention is based on his past illegal action. In preventive detention a presumption of the person being dangerous to the society is drawn, in punitive detention the presumption of the offender being innocent exists. Thus, while the preventive detention is based on jurisdiction of suspicion, the punitive detention is based on jurisdiction of proof beyond a reasonable doubt. While the object of preventive detention is to pre-empt a person from doing an act which could pose a threat to the society at large, the object of punitive detention is to punish a person for the illegal act already committed by him. Hence, while the former is not a punishment, the latter is. Moreover preventive detention is based on the subjective satisfaction of the Executive; punitive detention, on the objective assessment of the Judiciary or the quasi-judicial bodies. Hence, the very basis of preventive and punitive detention is worlds apart. Therefore, the yardstick applicable to preventive detention is inapplicable to punitive detention. Thus, penal provision cannot be interpreted on the basis of the standards applicable to preventive detention. Hence, the contention raised by Mr. Bajpai that the same yardstick would be applicable to punitive detention as to the preventive detention is unacceptable.
39. Section 413 IPC cannot be interpreted in isolation. Falling under Chapter XVII of IPC, dealing with Offences Against Property, Sections 410 to 414 form a sub-group entitled Of the Receiving of Stolen Property. Thus, some of these provisions would have to be read together.
40. Section 410 IPC defines the term stolen property as under:
Stolen property:- Property, the possession whereof has been transferred by theft, or by extortion, or by robbery, and property which has been criminally misappropriated or in respect of which criminal breach of trust has been committed, is designated as stolen property, [whether the transfer has been made, or the misappropriation or breach of trust has been committed, within or without [India]]. But, if such property subsequently comes into the possession of a person legally entitled to the possession thereof, it then ceases to be stolen property.
41. Thus, according to this provision a property is deemed to be stolen if it is transferred through one of the five modes, namely through theft, or through extortion, or thorough robbery, or is subject of criminal misappropriation, or with respect of which criminal breach of trust has been committed. Conversely, if the property has not been transferred through one of these modes, then the property is not a stolen property. Or if the property comes back to the original owner, then it ceases to be stolen property.
42. Section 411 IPC is as follows:
Dishonestly receiving stolen propertyWhoever dishonestly receives or retains any stolen property, knowing or having reason to believe the same to be stolen property, shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both.
43. In the case of Trimbak v The State of Madhya Pradesh [AIR 1954 SC 39], the Honble Supreme Court had opined that it is the duty of the prosecution in order to bring home the guilt of a person under S. 411 IPC to prove (1) that the stolen property was in the possession of the accused, (2) that some person other than the accused had possession of the property before the accused got possession of it, and (3) that the accused had knowledge that the property was stolen property. Thus, these three elements have to be kept in mind while examining the conviction of an accused for offence under S. 411 IPC.
44. Of course, in the case of Limbaji & Ors. v. State of Maharashtra [(2001) 10 SCC 340], the Apex Court has doubted the proposition laid down in the case of Trimbak (supra) that in case an object is recovered from an open space, it cannot be held to be in possession of the accused. However, even this doubting does not dilute the principle laid down in the case of Trimbak (supra). Hence, these principles would have to be kept in mind while adjudicating upon the conviction for offence under Sections 411 and 413 IPC.
45. Section 413 IPC is as under:
Habitually dealing in stolen property:- Whoever habitually receives or deals in property which he knows or has reason to believe to be stolen property, shall be punished with [imprisonment for life], or with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine.
46. Sections 411 and 413 IPC prescribe two distinct, but inter-related offences. There are certain similarities and differences between the two: both are concerned with stolen property. Under both the provisions, the offender must have the knowledge or a reason to believe that the property is stolen as defined in Section 410 IPC. But while Section 411 IPC deals with dishonestly receiving or retaining stolen property, Section 413 IPC deals with habitually receiving or dealing with stolen property. There is a difference between retaining and dealing. To retain means to keep it in ones possession or custody; to deal implies that the offender has certain concern with the property either by keeping it in his possession, or parting with the ownership, or possession of the property through any of the modes of transfer of property. Hence, the verb to deal is broader in its scope than the verb to retain. Most importantly, while Section 411 IPC lays down punishment for one time act, Section 413 IPC prescribes punishment for a series of similar acts which would prove the habit of the offender. Furthermore, while Section 411 IPC punishes a single act with a term of three years, or with fine, or with both, Section 413 IPC punishes a series of act with life imprisonment. Thus, Section 413 IPC is a more aggravated form of Section 411 IPC. It prescribes harsher and a punishment different kind as the person has been indulging in similar act of receiving and retaining stolen property over a period of time.
47. But the moot question is whether in order to establish habit or habitually receives or deals with, one needs mere existence of FIRs, or the offender has to be convicted of offense under Section 411 IPC, two or more times, in order to infer habit? As mentioned above, there is a clear cut distinction between preventive detention and punitive one. In preventive detention, considering the previous conduct of a person as reflected in a series of FIRs, the Executive can safely infer that the person is dangerous or habitually deals with stolen property, or is anti-social in his conduct or behaviour. Drawing this inference on a subjective basis, the Executive can detain the person preventively.
48. However, the same inference on subjective manner cannot be applied in punitive detention for the following reasons: firstly, the function of preventive detention and punitive detention are different. Secondly, preventive detention is based on suspicion, punitive detention, on proof or evidence produced during a full-fledged trial. Thirdly, in punitive detention the offender is presumed to be innocent till proven guilty. It is the bounden duty of the State to prove the guilt of the offender. Moreover, the proof has to be beyond a reasonable doubt. Mere existence of series of FIRs does not amount to proof, as a FIR is nothing but allegations made by the complainant. Allegations are not proof of the fact. The allegations have to be established and proved through cogent and convincing evidence. Further, a series of charge-sheets for offence under Section 411 IPC would not tantamount to proof. For, charge-sheet is nothing but conclusions drawn by the investigating agency. It is not even binding on the trail court. Thus, a series of FIRs or a series of charge-sheets would not ipso facto establish habit or habitually dealing with or receiving stolen property.
49. Something more is required to establish that the offender is in the habit of dealing with or receiving stolen property. Since the offence under Section 413 IPC is inter-related with and is an aggravated form of Section 411 IPC, the State would have to prove and establish that the offender was convicted repeatedly, twice or more than twice, for offence under Section 411 IPC so as to establish beyond a reasonable doubt that he is in the habit of dealing with or receiving stolen property. Therefore, the conviction under Section 413 IPC is based on repeated convictions for offence under Section 411 IPC. Due to previous conviction, a punishment of different kind is prescribed in Section 413 IPC which the accused is required to undergo.
50. Hence, while prosecuting a person for offence under Section 413 IPC, the prosecution has to prove the following factors: firstly, the property in question has been stolen from a place. Thus, the prosecution must bring the property within the ambit of Section 410 IPCwithin the definition of stolen property. Secondly, the offender has been dealing with or receiving stolen property. Thirdly, the offender knew or had a reason to believe the property to be stolen. Fourthly, he has been repeatedly convicted, i.e twice or more than twice, of offence under Section 411 IPC. It is only after the prosecution establishes these factors that the court would be legally justified in concluding that the offender is habitually dealing with or receiving stolen property and in imposing the punishment as prescribed by Section 413 IPC.
51. Admittedly, the appellant was involved in six different FIRs. Undoubtedly, so far the appellant has been convicted only by the learned trial court at Jaipur. He continues to face the trials in the other FIRs mentioned above. Hence, prior to his conviction by the learned Judge, the appellant was never convicted for offence under Section 411 IPC. Therefore, there is no evidence to infer that the appellant is in the habit of receiving stolen property. Hence, his conviction for offence under Section 413 IPC is clearly unjustified.
52. The learned trial Judge has applied two different yardsticks for convicting the appellant and for convicting his co-accused, Vaman Narain Ghiya. While convicting Vaman Narain Ghiya, the learned Judge has held that in order to convict an accused of offence under Section 413 IPC, he should be convicted at least twice for offence under Section 411 IPC. Applying this yardstick on the co-accused, he has convicted Vaman Narain Ghiya for offence under Section 413 IPC. However, when it came to the appellant, the learned judge has ignored the said principle and has merely held that since there are six other FIRs for offence under Section 411 IPC, therefore, the appellants habit of receiving stolen property can be inferred. Hence, the appellant can be convicted for offence under Section 413 IPC. To say the least, two different yardsticks cannot be applied to identically placed accused persons in the same trial. To do so would not only create judicial chaos, but most importantly would violate the fundamental rights of the accused under Article 14 and 21 of the Constitution of India. Hence, the appellants conviction for offence under Section 413 IPC is clearly unsustainable.
53. The prosecution case against the appellant and other co-accused persons was that they are in possession of, selling, or exporting or attempting to export antique sculptures out of India. Hence, the crux of the prosecution case is that the appellant was dealing with antique sculptures. Therefore, the prosecution was required to firmly establish, through cogent and convincing evidence, that the sculptures allegedly recovered from the appellant on the basis of his statement under Section 27 of the Evidence Act were actually antiques.
54. The trial court is neither an expert in art history, nor in antiquities. The fields of art history and antiquities are as specialized as ballistics and medical jurisprudence. Faced with various styles of sculptures in India, from Chola to Pala, from Khajaraho style to Vijaynagar style, overwhelmed by the endless number of Gods and Goddesses of the Hindu, Buddhist and Jain pantheon, a court is likely to be lost in the labyrinth of art and antiquities. Moreover, both knowledge about the art style, and about the technology and methodology used to classify a piece of art as an antique are essential. Thus, expert opinion is sine quo non. Section 45 of the Evidence Act not only defines who is an expert, but also makes his/her testimony relevant and admissible. According to the said provision When the Court has to form an opinion upon a point of foreign law or of science or art,.the opinions upon that point of persons specially skilled in such foreign law, science or art.are relevant facts. Such persons are called experts. Therefore, before a court can convict a person of an offence under the AAT Act, the requirement of expert opinion is fundamental to prove that the art objects are genuine antiques. For, instances are not lacking when even the experts have been fooled into treating a good fake copy as a genuine piece of art. According to Hari Manjhi (P. W. 69) who was the Director of ASI, fake copies of antiques are available in the market. Hence, it was imperative that the antiqueness of the artifacts/ paintings/sculptures be proved beyond a reasonable doubt.
55. According to Gauri Chatterji (P. W. 70) two Expert Committees were constituted. Both the Committees were headed by G. C. Chawley. While the first Committee consisted of four experts besides G. C. Chawley, the second Committee consisted of five experts besides G. C. Chawley. Admittedly, G. C. Chawley died prior to deposing before the learned trial court at Jaipur. According to Hari Manjhi (P.W. 69), Gauri Chatterji (P. W. 70) and Dr. G. T. Shinde (P. W. 78) none of them were members of either of the two Expert Committees. But still, the prosecution did not examine any other member from either of these two Expert Committees as a witness. Hence, there is no witness to inform the court about the basis on which the Expert Committees reached their conclusion with regard to the antiqueness of the objects examined by them.
56. Gauri Chatterji (P.W. 70) clearly admits that she is an IAS officer and not an expert in antiques, or in fine arts, or in archeology. On the other hand, Hari Manjhi (P.W. 69) and Dr. G. T. Shinde (P. W. 78) also admit in their testimony that they were not members of either of the Expert Committees formed by the ASI. But for producing Ram Singh (P. W. 76), the IO, the prosecution has not produced any other expert. Thus, the prosecution case is marked by glaring absence of an expert witness. The court is left with the opinion of Ram Singh (P. W. 76), the investigating officer, with regard to the nature of the recovered art objects: the court is left floundering.
57. In the case of State of Himanchal Pradesh v Jai Lal & Ors [AIR 1999 SC 3318] the Apex Court elaborated on the function and need for having an expert opinion. Referring to Section 45 of the Evidence Act, it observed as under:
18. An expert is not a witness of fact. His evidence is really of an advisory character. The duty of an expert witness is to furnish the Judge with the necessary scientific criteria for testing the accuracy of the conclusions so as to enable the Judge to form his independent judgment by the application of this criteria (sic) to the facts proved by the evidence of the case. The scientific opinion evidence, if intelligible, convincing and tested becomes a factor and often an important factor for consideration along with the other evidence of the case. The credibility of such a witness depends on the reasons stated in support of his conclusions and the data and materials furnished which form the basis of his conclusions.
58. Further, according to both Gauri Chatterji (P. W. 70) and Dr. G. T. Shinde (P. W. 78) detailed reports were prepared by the Expert Committees which were available in their office. But the said detailed reports were never produced by the prosecution before the trial court. According to Gauri Chatterji (P.W. 70), she did not attach the detailed report with the Authorization Letter (Ex. P. 227) issued by her. She merely attached a summary of the report as list C (Ex. P. 225). Thus, the prosecution has withheld vital documents from the trial court. Therefore, the trial court ought to have drawn adverse inference against the prosecution. But the learned Judge has failed to do so. If the detailed reports were produced it would have falsified the case of the prosecution. Thus, the non-production of the detailed reports should be read against the prosecution.
59. Undoubtedly, the prosecution has submitted lists/reports (Exs. P. 222, 223, 225, and 227) along with their covering letters as mentioned above. However, documents do not prove themselves. [Ref. to Chaman Lal v State of Punjab (AIR 1970 SC 1372)] The contents of the said lists/reports have to be proven. The prosecution has examined Hari Manjhi (P.W. 69) to prove that Exs. P. 222, 223, 225 and 227 contain G. C. Chawleys signatures. But merely by proving his signature, the contents of the report do not stand proven. [Ref. to Birad Mal Singhvi v Anand Purohit (AIR 1988 SC 1796)]. Moreover, Hari Manjhi (P.W. 69) has clearly admitted in his cross-examination that For those documents where I have identified G. C. Chawleys signature, like Exs. P. 222, 225, 227 and 223, I have merely indentified his signature. What is written in these documents, who wrote them, when they were written, whether they contain truth or falsehood, I do not know.
60. Thus, obviously, the prosecution has failed to prove the contents of the lists/reports, mentioned above. Yet, the learned Judge has relied upon them for concluding that the recovered items were antique in nature.
61. Furthermore, a bare perusal of these documents reveals that they are incomplete reports. For, the lists/reports have merely divided the objects into antique or non-antique. It has not given a single reason for classifying an object as antique or non-antique. Therefore, the court is at a loss as to the scientific basis on which an object was labeled as antique or non-antique. While dealing with the sculptures, the details are conspicuously missing. The lists/ reports have merely mentioned that the sculpture is in stone. But they do not reveal the type of stone, i.e. whether sandstone, marble, or granite; they have not revealed the stylic details of the sculpture i.e. whether belongs to the Gupta style, Mathura style, or Konark style. They have not revealed the dynasty under which the sculpture was likely to be done, i.e. Kushan dynasty, Gupta dynasty, Pala dynasty, or Prathihara dynasty. Further the lists/reports have not given the historical period to which the sculpture belongs, i.e. whether it is a sculpture from the 2nd Century EBC, or 1st Century CE or from 9th-12th Century CE.
62. The sculptures allegedly recovered from the appellant have been mentioned in the lists/reports (Exs. P. 222, and 227). However, there is some confusion about the exact sculptures recovered from the appellant and their examination by the Expert Committee. For while the prosecution claims that two sculptures of Lord Shiva and Goddess Parvati were recovered from the appellant, in lists/report (Ex. P. 227) at least four different statues of Lord Shiva and Goddess Parvati have been mentioned. Out of these four sculptures which particular sculpture was recovered from the appellant is unclear. Moreover, even for these sculptures of Lord Shiva and Parvati, the lists/reports do not reveal as to which school they belong to: the Pratihara-Paramar School, the Pala School, or to the Kalinga School. They do not reveal the period or the dynasty when the sculptures could have been carved. Furthermore, both Ex. P. 222, at Item No. 81 and Ex. P. 227, at Item No. 72 deal with sculptures of Varah Avatar. However, as a single sculpture of Varah Avatar was allegedly recovered from the appellant, it is unclear as to which of the two sculptures mentioned in the lists/reports was recovered from the appellant. Thus, the lists/reports (Ex. P. 222 and 227) are unclear, uncertain, and unconvincing.
63. The sculptures seem to have been classified as antique on the basis of their looks. With regard to a Devi (A Goddess), recovered at the instance of a co-accused, the list/report (Ex. P. 222, Item No. 114) merely states, Devi sculpture made out of stone, in which there are images of lions, and on both the sides images of men and women have been carved, and which has been painted in pink color, and which seems old. Hence, because the sculpture seems old, therefore it has been classified as antique. However, there is no indication about the subject-matter, the age, the period, the dynasty, the style of the sculpture.
64. Gauri Chatterji (P. W. 70) claimed in her testimony that the recovered objects were scientifically tested in order to decide their antiquity. However, according to Hari Manjhi (P. W. 69) and Dr. G. T. Shinde (P. W. 78) the recovered items were declared to be antique on the basis of their appearance. Admittedly, none of these three witnesses were members of the two Expert Committees. Thus, the very basis for declaring the individual items as antique or non-antique is unknown. The prosecution should have examined the members of the Expert Committees in order to establish the antiqueness of the recovered objects, in order to clarify the basis on which the objects were held to be antiques. After all, the members were the star witnesses for the prosecution to establish the antiqueness of the objects. Since the prosecution has not produced the primary and the star witness, their non-production should be read against it. Instead of presenting a clear picture, the prosecution has presented a doodle. It has singularly failed to prove its case about the antiqueness of the sculptures/ beyond a reasonable doubt.
65. While cross-examining Hari Manji (P.W. 69), the defence not only asked him about the different techniques employed by the experts to find out the age of an object, but also suggested that fake copies of sculptures are readily done and are readily available in the market. The witness did speak about Dendrochronology, a technique used by the archeologists to date wooden objects, and about Thermoluminescence Dating (TL Dating), test used for dating ceramic objects, and about x-ray being used by the archeologists to date objects made out of other materials. But according to him the Expert Committee did not apply these techniques to the recovered sculptures.
66. According to him the experts had merely looked at the recovered items and had declared the items to be antiques on the basis of their appearance. However, further in his cross-examination, he does admit that todays artists do make fake copies of ancient sculptures which look just like the original. He further admits that copies of antique sculptures are sold by art galleries and museums. Once this admission is made by the Director, Archeological Survey of India, it was for the prosecution to eliminate the possibility that the recovered items were not mere fake copies of the original pieces. However, no such attempt was made. Therefore, a grave doubt does exist that the recovered items may not be antiques at all.
67. Most importantly, the lists/reports do not reveal the scientific criteria for testing the accuracy of the conclusion. Therefore, the lists do no enable a court to formulate its independent opinion. Naturally, the credibility of these lists would depend upon the reasons stated in support of their conclusions and upon the data and material furnished which formed the basis of their conclusion. However, the lists are silent about the most vital and essential clues for the sculpture being antique. Thus, the lists/reports (Exs. P. 222. 223. 225 and 227) are at best inconclusive, vague, and unclear about the antiqueness of the recovered items. Therefore, they do not establish the antiqueness of the art objects recovered from the appellant.
68. In the case of Mahmad Hanif Shaikh Ibrahim v State of Gujarat [1995 (1) Crimes 274 (Guj) (DB)] a learned Division Bench of the Honble Gujarat High Court was seized with a case under the Narcotic Drugs and Psychotropic Substance Act. It was dealing with the report of the public analyst with regard to the contraband drug. However, the report did not contain any reason for the conclusion drawn by the public analyst that the substance was Charas. Their Lordships of the Honble Gujarat High Court observed that Now on perusal of the above report, by no stretch of imagination, the same can be said to be full and complete, disclosing the scientific tests or experiments performed by the public analyst. Except for the bare opinion and assertion that the muddamal article was Charas there is indeed nothing on the basis of which this Court can independently test and assess the truthfulness and genuineness of the said Public Analysts Report, Exh. 12 Rejecting the said report of the Public Analyst, Their Lordships acquitted the appellant for offence under the NDPS Act.
69. Mr. Bajpai has pleaded that as the lists/reports are of government scientific experts, under Section 293 Cr. P. C. the same can be taken into evidence without any proof, and relied upon for convicting the appellant. However, the said plea is untenable. For, Section 293 Cr. P. C. is as under:
293. Reports of certain Government scientific experts.
(1) Any document purporting to be a report under the hand of a Government scientific expert to whom this section applies, upon any matter or thing duly submitted to him for examination or analysis and report in the course of any proceeding under this Code, may be used as evidence in any inquiry, trial or other proceeding under this Code.
(2) The Court may, if it thinks fit, summon and examine any such expert as to the subject-matter of his report.
(3) Where any such expert is summoned by a Court and he is unable to attend personally, he may, unless the Court has expressly directed him to appear personally, depute any responsible officer working with him to attend the Court, if such officer is conversant with the facts of the case and can satisfactorily depose in Court on his behalf.
(4) This section applies to the following Government scientific experts, namely:
(a) any Chemical Examiner or Assistant Chemical Examiner to Government;
(b) the Chief Inspector of Explosives;
(c) the Director of the Finger Print Bureau;
(d) the Director, Haffkeine Institute, Bombay;
(e) the Director Deputy Director or Assistant Director of a Central Forensic Science Laboratory or a State forensic Science Laboratory;
(f) the Serologist to the Government.
70. A bare perusal of the provision shows that the said provision does not cover the Expert Committee formed by the ASI. Therefore, the report of the Expert Committee would necessarily have to be proved. Hence, Mr. Bajpai cannot take the benefit of Section 293 Cr. P. C. and claim that the prosecution was not required to prove the contents of the lists/reports (Exs. P. 222, 223, 225, 227).
71. In the case of Mahmad Hanif Shaikh Ibrahim (supra) Their Lordships of the Honble Gujarat High Court observed as under:
Merely because by virtue of Section 293 of the Code, his report could be admitted in evidence and exhibited without giving evidence before the Court that by itself does not mean that the same is to be accepted straightway as a conclusive proof of evidence against the accused, more particularly when it does not contain even a grain of material indicating on what scientific tests his opinion was arrived at. Before the evidence of Public Analyst can be safely accepted and relied upon to base the order of conviction and sentence, the Court must have an opportunity of its own to independently assess and appreciate the same on the basis of scientific tests, etc. Instead, if the Court is to surrender to any bare opinion of the Public Analyst, that can amount to abdication of its judicial function, relegating itself to mechanically record the order of conviction and sentence without doing anything else.
72. We are in agreement with the judicial opinion expressed by Their Lordships of the Gujarat High Court.
73. Further, in the case of Jai Lal & Ors (supra) the Apex Court has opined that The report submitted by an expert does not go in evidence automatically. He is to be examined as a witness in Court and has to face cross-examination. This Court in the case of Hazi Mohammed Ikramaul Haque v State of West Bengal [AIR 1959 SC 488], concurred with the finding of the High Court in not placing any reliance upon the evidence of an expert witness on the ground that his evidence was merely an opinion unsupported by any reasons.
74. Thus, the contentions raised by Mr. Bajpai with regard to the admissibility and the probative value of the lists/reports mentioned above are clearly untenable.
75. In short, despite the submission of oral and documentary evidence the prosecution has singularly failed to establish that the recovered items were, indeed, antiques. This is a gaping hole in the prosecution case. Hence, even if the prosecution witnesses were to be believed that the sculptures were allegedly recovered from the appellants house and farm, even then the prosecution has been unsuccessful to establish the offence under Section 14 read with Section 25 (2) of the AAT Act.
76. The entire case against the appellant is based on circumstantial evidence. However, the prosecution has failed to present all the links of the chain which would point unerringly to the guilt of the appellant. Hence, it has failed to establish its case against the appellant.
77. In the result, the appeal filed by the appellant is accepted. The judgment dated 20-11-2008 is hereby quashed and set aside. Consequently, this Court quashes and set aside the appellant's conviction under Sections 411, and 413 IPC, and under Section 14 read with Section 25(2) of the AAT Act. The appellant shall be set at liberty forthwith, if not required in any other criminal case.
78. As far as the trial property is concerned, the prosecution has failed to establish its case. But the probability does exist that perhaps the sculptures recovered during the investigation are antiques. Hence, the State is directed not to return the trial property to the appellant. Moreover, it is directed to seek the opinion of the ASI, and if necessary, of other experts/ agency in the field of art history and archeology, with regard to the antiqueness of the recovered sculptures. In case the experts certify that the sculptures are antiques, then the State should preserve them for the benefit of the public at large. After all, in such a case, the sculptures are part of our history, heritage and culture. Thus, in the interest of the nation, such sculptures should be publically displayed in a museum managed by the State. Hence, the State is directed to carry out the necessary exercise as directed above within a reasonable time.
(V. S. SIRADHANA) J. (R. S. CHAUHAN) J. 1.