Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 0]

Bangalore District Court

Yashwanthpur Ps vs A1 Santhosh Alias Purushotham on 1 February, 2024

  KABC010119152017




     IN THE COURT OF THE LII ADDL.CITY CIVIL & SESSIONS
             JUDGE: AT BANGALORE CITY (CCH-53)
              Dated this the 1st day of February, 2024
                            PRESENT
                Sri.B.G.Pramoda, B.A.L., LL.B.,
               LII Addl. City Civil & Sessions Judge,
                            Bangalore.

                         S.C.No.668/2017
   Complainant:        The State of Karnataka
                       By Yashwanthpura Police Station,
                       Bangalore.

                           V/s.
   Accused:            Sri.Santhosh @ Puroshottham
                       S/o Babu Gowda,
                       Aged about 32 years,
                       R/at: Napule house, Bandar Village,
                       Belthangadi taluk,
                       South Kannada.
                                        (Accused No.1)
                          (By Sri.N.V. - Advocate)


Date of offence             21/01/2014 to 21/01/2014
Date of report of offence   21/01/2014
Name of the complainant      Sridhar K Pujar
Date of commencement of 29/10/2021
recording of evidence
Date of closing of evidence 05/08/2023
Offences complained of      U/Sec.399, 402 of IPC and Sec.3 & 25 of
                                     2
                                                      S.C.No.668/2017




                              Arms Act
Opinion of the Judge          Accused are found not guilty
State represented by          Learned Public Prosecutor
Accused defended by           By Sri.N.V.

                             JUDGMENT

This case arise out of the charge sheet filed by the Police Sub-Inspector, Yashwanthpura Police Station, Bengaluru, in Cr.No.23/14 against the accused No.1 to 5 alleging the offences punishable U/Sec.399, 402 of IPC and 3 & 25 of Arms Act, before the learned 24th ACMM, Bengaluru.

2. After filing of the charge sheet, the learned Magistrate took cognizance for the offences punishable U/Sec.399, 402 of IPC and 3 & 25 of Arms Act and registered criminal against accused No.1 to 5 in C.C.No.11521/14. At the time of filing of the charge sheet, Accused No.2 and 3 were in JC. Accused No.1 was on court bail. In the charge sheet it is mentioned that accused No.4 and 5 were absconded. Hence, the learned magistrate, after registering the CC has issued NBW to accused No.4 and 5. After taking the cognizance, accused No.1 has appeared before the court. Accused No.2 and 3 were produced from JC before the court. Accused No.4 and 5 did not appear before the court. During the pendency of the case, accused No.2 and 3 were enlarged on bail in Crl.Misc.No.2968/14 and 2969/14. Thereafter accused No.2 and 3 did not appeared before the trial court and hence NBW was issued against accused No.2 and 3. Since NBW against 3 S.C.No.668/2017 accused No.2 and 3 was not executed, the bail bond of accused No.2 and 3 and their surety bonds was forfeited.

3. After appearance of the accused No.1, before the Learned Magistrate, the Learned Magistrate had complied the mandatory provision of Sec.207 of Cr.P.C., by furnishing the copy of charge sheet and other papers annexed with the charge sheet to the accused No.1. Since warrant issued against accused No. 2 to 5 was not executed, it was ordered to split up the case against accused No.2 to 5 and case against accused No.1 was committed. Split up CC No.12805/17 was came to be registered against accused No.2 to 5.

4. Since the offences alleged against the accused No.1 which are punishable U/Sec.399, 402 of IPC and 3 & 25 of Arms Act are exclusively triable by the court of Sessions, the Learned Magistrate committed the case against accused No.1 to the Hon'ble Principal City Civil & Sessions Judge, Bengaluru City court for trial by exercising the power u/Sec.209 of Cr.P.C.

5. After committal of the case, case is registered against accused No.1 as S.C.No.668/2017 and summons was issued to him. After service of summons, the accused No.1 , he has appeared before the court through his counsel and he was enlarged on bail. Then, the matter was posted for hearing accused No.1 on the charge.

6. The Accused No.1 was heard on the charge.

Since there are sufficient prima facie materials in the charge sheet to proceed with trial against the accused No.1 for the 4 S.C.No.668/2017 offences punishable U/Sec.399, 402 of IPC and 3 & 25 of Arms Act, charge was framed for the said offences and read over and explained to the accused No.1 in the language known to him. The accused No.1 pleaded not guilty and claimed to be tried. Then, the matter was posted for evidence of the prosecution.

7. The prosecution in order to bring home the guilt of the accused No.1 has got examined 4 witnesses as P.W.1 to P.W.4. The prosecution has produced 7 documents and got them marked as Ex.P.1 to P.7. The prosecution has produced 4 material object and got them marked as M.O.1 to M.O.4 and closed its side. Thereafter, the matter was posted for recording the statement of the accused No.1 u/s.313 of Cr.P.C.

8. All the incriminating evidence appearing against accused No.1 in the evidence of P.W.1 to 4 were read over and explained to the accused No.1 in the language known to him. The accused has denied all the incriminating evidence appearing against him. Accused No.1 has submitted that he has no defence evidence. Hence, the matter was posted for arguments.

9. Heard the arguments of Learned counsel for the accused No.1 and Learned Public Prosecutor. Perused the charge sheet, oral and documentary evidence adduced on behalf of the prosecution and other materials available on record.

5

S.C.No.668/2017

10. Having done so, the following points are formulated for consideration:

1. Whether the prosecution has proved beyond reasonable doubt on 21.01.2014, at about 08.00 p.m., on the road situated near Hopcoms, Ganesh playground, HMT Layout, accused No.1 along with other accused was making preparations to commit dacoity by holding deadly weapons and thereby accused No.1 has committed an offence punishable under Section 399 of I.P.C.?
2. Whether the prosecution proves beyond reasonable doubt that on the above said date, time and place, accused No.1 along with other accused has assembled with an intention to commit dacoity and thereby accused No.1 has committed an offence punishable under Section 402 of I.P.C.?
3. Whether the prosecution proves beyond reasonable doubt that on the aforesaid date, place and time, the accused No.1 and other accused were in possession of revolver with intention to commit the offence of dacoity and thereby the accused No.1 has committed the offence punishable U/Sec.3 and 25 of Arms Act?
4. What order?

11. My findings on the above points are:-

                     POINT NO.1 -    In the Negative.
                     POINT NO.2 -    In the Negative.
                     POINT NO.3 -    In the Negative.
                     POINT NO.4 -    As per final order,
                                    for the following:
                                6
                                                  S.C.No.668/2017




                        : REASONS :

12. Points No.1 to 3:- All the 3 points are interlinked with each other and require common discussion and hence, they are taken together for common consideration in order to avoid repetition of facts.

13. The Police Sub-Inspector of Yashwanthpura Police Station had filed the charge sheet against accused No.1 along with accused No.2 to 5 by alleging the commission of the offences punishable under Sections 399 & 402, I.P.C. It is alleged in the charge sheet that on 21.01.2014 at about 04.45 p.m., PI of CCB, NT pet, Bengaluru had received information stating that some persons have assembled on the road situated near Hopcoms, Ganesha Playground, HMT Layout by holding deadly weapons and were making preparation for the purpose of commit dacoity. It is further alleged in the charge sheet that thereafter C.W.1 had called C.W.2, 3- panchas, C.W.4 to 8- Police constables to the station and told them about the incident and took them to the said place. It is further alleged in the charge sheet that they had gone to the said place at about 8.00 p.m., and when they were watching near the said place, they have found accused No.1 and 4 other persons holding deadly weapons in their hands like Revolver, Iron rod, Macchu, chilly powder packet and they were planing to loot the public by threatening them with deadly weapons. As such, C.W.1 has conducted the raid on the said place and apprehended the accused No.1 to 3 and seized Macchu, Iron rod, Revolver and chilly powder packet from accused No.1 to 3 by conducting spot 7 S.C.No.668/2017 mahazar in the presence of mahazar witnesses. It is further alleged in the charge sheet that the accused No.1 to 5 have committed the offences punishable U/Sec.399, 402 of IPC and 3 & 25 of Arms Act.

14. In order to bring home the guilt of the accused No.1 as alleged in the charge sheet, prosecution had examined 4 witnesses as P.W.1 to 4. Among them P.W.1 is the first informant who has conducted the raid and who has apprehended the accused No.1 to 3. P.W.2 is the police head constable who has accompanied P.W.1 at the time of raid. P.W.3 is the mahazar witness who was present along with P.W.1 and 2 at the time of raid. P.W.4 is the Investigating Officer. Now let us examine the evidence of aforesaid witnesses P.W.1 and 2.

15. P.W.1 to 4 in their examination-in-chief have deposed that on 21.01.2014, at 6.45 p.m., P.W.1 has received information stating that some persons have assembled on the road situated near Hopcoms, Ganesha Playground, HMT Layout by holding deadly weapons, by making preparation to commit dacoity of public. They have further deposed in their examination-in-chief that P.W.1 has called C.W.4 to 8 police officials and C.W.2 and 3 mahazar witnesses and told them about the information which he had received and took them to the said spot at about 8.00 p.m. They have further deposed in their examination-in-chief that when they were watching near the place, they have seen accused No.1 to 5 were holding Macchu, Iron rods, revolver and chilly powder packet in their hands and they were making preparation to commit the offence 8 S.C.No.668/2017 of dacoity of public. They have further deposed in their examination-in-chief that on confirmation about the said fact, they have conducted raid on the spot and they have caught hold accused No.1 to 3. They have further deposed in their examination-in-chief that accused No.1 was holding Revolver and chilly powder packet, accused No.2 was holding Iron Macchu and, accused No.3 was holding Iron rod. They have further deposed in their examination-in-chief that P.W.1 has conducted mahazar in the said place as per Ex.P.1 in the presence of panch witnesses and seized those material objects. They have further deposed in their examination-in-chief that they have returned to the police station along with the accused No.1 to 3 and seized articles and P.W.1 has given his information regarding said incident to C.W.9. P.W.1 has identified his signature on the complaint and mahazar. P.W.2 has stated in his examination-in-chief that he has given statement before Investigating Officer about the incident.

16. P.W.3 in his examination-in-chief has not supported the prosecution case. P.W.3 has stated in his examination-in- chief that about 9 years back in the CCB office, the police have took his signature on Ex.P.1 mahazar. P.W.3 has further stated in his examination-in-chief that he has not seen the accused No.1 earlier and he has not seen M.O.1 to 4. P.W.3 has further stated in his examination-in-chief that he has not given any statement before the police about the incident. Further P.W.3 in his chief-examination has stated that police have not conducted any mahazar in his presence. Hence, P.W.3 was treated as 9 S.C.No.668/2017 hostile and he was cross-examined by Learned Public Prosecutor. But nothing has been elicited during the course of cross-examination of that P.W.3 to prove that P.W.1 has called him and C.W.3 to act as pancha and took them to the place of incident. Further nothing has been elicited during the course of cross-examination of P.W.3 to prove that he had accompanied P.W.1 to the place of alleged incident and he saw accused No.1 to 3 holding M.O.1 to 4 in their hands and they were making preparation to commit the offences of dacoity. Further nothing has been elicited during the course of cross-examination of P.W.3 to prove that P.W.1 has conducted raid in his presence and apprehended accused No.1 to 3 and conducted mahazar in his presence in between 8.15 p.m., to 9.00 p.m., as per Ex.P.1 in the said place and seized M.O.1 to 4. P.W.3 in his cross- examination by Learned Public Prosecutor has denied all the suggestions put to him on behalf of the prosecution about the mahazar and about the facts stated by him in his statement before the police and denied the suggestion that he gave statement before the Investigating Officer as per Ex.P.5 regarding the incident.

17. P.W.4 in his examination-in-chief has deposed that on 21.01.2014 at about 10.05 p.m., P.W.1 had given first information about the incident and also handed over accused No.1 to 3 and mahazar conducted by him. P.W.4 has further deposed in his examination-in-chief that P.W.1 had also handed over M.O.1 to 4 to him at the time of giving information. P.W.4 has further deposed in his examination-in-chief that he has 10 S.C.No.668/2017 registered the case in Cr.No.23/2014 against the accused and forwarded FIR to the court. P.W.4 has further deposed in his examination-in-chief that he has recorded the statements of C.W.2 to 8 and recorded the voluntary statement of accused No.1 to 3 and produced them before the court. P.W.4 has further deposed in his examination-in-chief that he took police custody of accused No.1 and 2 on 22.01.2014 and he has recorded further voluntary statement of accused No.1 and 2. P.W.4 has further deposed in his examination-in-chief that the accused No.1 has told that he has purchased the revolver from his friend Alex, the resident of Bombay and the said Alex is already dead. P.W.4 has further deposed in his examination-in-chief that since whereabouts of Accused No.4 and 5 could not be traced. He after completing the investigation of the case has filed the charge sheet against the accused.

18. From the evidence of prosecution witnesses as discussed above, it could be seen that only P.W.1 and 2 have supported the case of the prosecution. Among them P.W.1 is the PI of CCB who has conducted the raid and who has apprehended the accused No.1 to 3 and he is also the first informant. P.W.2 is the police constables who was working under P.W.1. P.W.1 and 2 are the police officials and they are interested witnesses. Only one independent witness examined on behalf of the prosecution is P.W.3. P.W.3 is the spot and seizure mahazar witnesses. As discussed earlier P.W.3 has not supported the prosecution case. He has not stated anything about he witnessing the accused No.1 to 5 assembling in the 11 S.C.No.668/2017 place as alleged in the charge sheet by holding deadly weapons for committing dacoity and he has not deposed anything about the accused making preparation to commit dacoity. He has not deposed anything about seizure of M.O.1 to 4 from the possession of the accused No.1 to 3 by P.W.4 by conducting mahazar in his presence. The prosecution has not examined another panch witness. NBW was issued to him several times and proclamation was also issued to him and inspite of it his presence could not be secured for examination by the prosecution.

19. Since the prosecution has alleged that the accused No.1 has committed the offences punishable U/Sec.399, 402 of IPC and 3 & 25 of Arms Act along with other accused, the prosecution has to prove beyond reasonable doubt that the accused No.1 along with other accused were assembled in the alleged place of the incident for the purpose of committing dacoity and they were making preparation for committing the dacoity. The prosecution has to prove beyond reasonable doubt that actual steps were taken by accused for preparing to commit dacoity and the assembly could only be with the purpose of committing dacoity.

20. The Hon'ble Supreme Court of India in Chaturi Yadav V/s State of Bihar (AIR 1979 SC 1412) has held that mere fact of presence of the accused at the place of alleged incident itself will not sufficient to prove the fact that the accused have assembled for the purpose of committing dacoity or for 12 S.C.No.668/2017 making preparation to accomplish that fact. Further Hon'ble Supreme Court of India in Sridhar Koeri V/s State of Bihar, 2001(43) ACC 5 has held that the mere fact that the accused were arrested on the spot and some articles were recovered from their possession would not be sufficient to prove the charge that they have assembled for making preparation for commission of dacoity. In State of U.P. V/s Penni, 2008 Crl.C.J.1028, the Hon'ble Supreme Court of India has held that dacoits were arrested without any resistance or struggle, the accused were held entitled for acquittal.

21. P.W.1 in his cross-examination has stated that after he had received information, they went to the place of the incident in Government police Jeep. P.W.1 has further deposed in his cross-examination that they have stopped the police jeep at the distance of 200 meters from the place of alleged incident. P.W.2 in the cross-examination has stated that in the evening at 6.45 p.m. more vehicles and public will travel with the jurisdiction of Yashwanthpura police station. P.W.2 in his cross- examination has admitted that in the place of the alleged incident there will be large crowd and there will be movement of more vehicles. But Investigating Officer has not conducted the mahazar in the presence of any local people. But mahazar witnesses as per the say of P.W.2 were called Cotten Pet Main Road to CCB police station and then they were taken to the spot. Only one mahazar witness examined on behalf of the prosecution has not supported the prosecution case. P.W.1 or the complainant police have not received any complaint from 13 S.C.No.668/2017 any public of the place of the incident about accused assembling in near the place of the incident with the deadly weapons with intention to commit dacoity. No incident of robbery or dacoity was also received from the complainant police from the place of the alleged incident. Even if the evidence of P.W.1 and 2 is believed that the accused were found at the place of the alleged incident, I am of the opinion that the prosecution has failed to adduce any sufficient evidence to prove the fact that the accused were assembled there with intention of committing dacoity and they were making preparation to commit dacoity.

22. Further P.W.1 and 2 in their evidence have not clearly stated on what basis they have came to know that the accused have assembled in the spot with intention of committing dacoity and on what basis they came to know that the accused were making preparation to commit dacoity. The contention of P.W.1 and 2 that they have heard the conversation of the accused from the distance of 200 meters, seems to be doubtful. Further if the P.W.1 and other police have gone to the place of the incident in police jeep and if the accused were assembled in the said place with intention to commit the offence of dacoity, definitely the accused would have ran away from the said place on seeing the police vehicle. Mere possession of any unauthorized weapons by the accused would not warrant any inference that the accused were planned, prepared and assembled to commit dacoity. Further mere assembly of accused without preparation is not enough to prove the commission of offence U/Sec.399, 402 of IPC and 3 & 25 of 14 S.C.No.668/2017 Arms Act. Further the alleged incident took place in a busy area. If the accused really assembled in the said area by holding deadly weapons the public might have witnessed the said incident. Further in such busy place police raid was conducted, definitely public will assembled there. But Investigating Officer has not made any efforts to record the statement of independent witnesses to the alleged incident.

23. The prosecution has failed to adduce clear and convincing evidence to show that the accused No.1 along with other accused were assembled on the alleged date, place and time in order to commit the offence of dacoity and they were making preparation to commit the offence of dacoity. Further the prosecution has also failed to prove the conduct of spot mahazar and seizure mahazar beyond reasonable doubt. Further the accused have also failed to prove the seizure of revolver from the possession of accused No.1. As stated earlier, the seizure mahazar witness has not supported the seizure mahazar of seizure of revolver. P.W.1 and 2 are the police officials. There is no corroborative evidence of any independent witness to the evidence of P.W.1 and 2. Under these facts and circumstances and for the discussions made above, I am of the opinion that only on the basis of evidence of P.W.1 and 2 it cannot be come to the conclusion that the accused No.1 has committed the offences punishable U/Sec.399, 402 of IPC and 3 & 25 of Arms Act. The prosecution has failed to prove the commission of the said offences by the accused No.1 beyond reasonable doubts. As such, I am of the opinion that benefit of 15 S.C.No.668/2017 doubt should go in favour of accused No.1 and accused No.1 entitled for acquittal for the alleged offences. Accordingly, I answer Points No.1 in Negative.

24. Point No.3:- In view of the above discussion and conclusion arrived at, this court is hereby proceeded to pass the following:

ORDER Accused No.1 is acquitted under section 235(1) of Cr.P.C., for the offences punishable under sections 399 & 402 of I.P.C. and 3 & 25 of Arms Act.
The bail bond of the accused No.1 and surety bond of surety of the accused No.1 is hereby stands cancelled.
Accused No.1 is set at liberty forthwith.
Since separate split up case bearing CC.No.12805/2017 is pending against accused No.2 to 5, M.O.1 to 4 are ordered to be preserved till the disposal of the said split up case.
(Dictated to Stenographer, directly over computer corrected and then pronounced by me in open court on this the 1 st day of February, 2024) Digitally signed by PRAMODA PRAMODA B G BG Date: 2024.02.02 14:52:02 +0530 (Sri.B.G.Pramoda) LII Addl. City Civil & Sessions Judge, Bengaluru.
: ANNEXURE:
List of witnesses examined for the prosecution:
P.W.1               Sridhar Pujar
P.W.2               Renukayya
                              16
                                                               S.C.No.668/2017




P.W.3             Vinay
P.W.4             Anjan Kumar

List of witnesses examined for the defence:
Nil List of documents exhibited for the prosecution: Ex.P.1 & 1(a) Mahazar and Signature of P.W.1 Ex.P.2 & 2(a) Notice to Panchas and Signature of P.W.1 Ex.P.3 & 3(a) Sample seal and Signature of P.W.1 Ex.P.4 & 4(a) Complaint and Signature of P.W.1 Ex.P.5 & 5(a) Statement of Witness and Signature of P.W.3 Ex.P.6 & 6(a) FIR and Signature of P.W.4 Ex.P.7 & 7(a) P.F.No.11/14 and Signature of P.W.4 List of documents exhibited on behalf of defence:
Nil List of M.O. marked for the prosecution :
M.O.1             Macchu
M.O.2             Iron Rod
M.O.3             Revolver
M.O.4             Chilly Powder Packet
                                         Digitally signed by
                             PRAMODA PRAMODA B G
                             BG      Date: 2024.02.02
                                     14:52:10 +0530


                      LI Addl.City Civil & Sessions Judge,
                                 Bengaluru.
 17
     S.C.No.668/2017
 18
     S.C.No.668/2017