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 5, Cited by 0]

Bombay High Court

Imran Khan @ Banti Noorkha Pathan (In ... vs State Of Maharashtra, Through P.S.O. ... on 14 January, 2019

Equivalent citations: AIRONLINE 2019 BOM 26

Author: M. G. Giratkar

Bench: M. G. Giratkar

                                                        1                                   jg.revn 11.2014.odt



                 THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH : NAGPUR.

           CRIMINAL REVISION APPLICATION NO. 11 OF 2014

Imran Khan @ Banti Noorkha Pathan
Aged about 26 yrs Occ :- Business
R/o :- Karanja Ghatge, Tah : Karanja Ghatge
District : Wardha                                                                                 ... Applicant

              VERSUS

State of Maharashtra
Through Police Station Officer
Police Station Karanja (Ghatge)
Taluka Karanja and Dist :- Wardha.                                       ... Non-applicant
-------------------------------------------------------------------------------------------------
Shri N. M. Gaidhane, Advocate for the applicant
Shri V. P. Gangane, Additional Public Prosecutor for the State/non-
applicant
------------------------------------------------------------------------------------------------------------------------

                                                                 CORAM : M. G. GIRATKAR, J.

                                                                   Date         : 14/01/2019.

Oral Judgment


                    The present revision is against the judgment of conviction

by the Judicial Magistrate First Class, Karanja (Ghadge), District

Wardha in Regular Criminal Case No. 44/2004 by which the applicant

(hereinafter referred to as 'accused') came to be convicted for the

offence punishable under Section 380 of the Indian Penal Code and

sentenced to suffer rigorous imprisonment for three years and to pay




::: Uploaded on - 15/01/2019                                            ::: Downloaded on - 16/01/2019 08:14:40 :::
                                      2                        jg.revn 11.2014.odt



fine of Rs. 500/- in default of payment of fine to suffer simple

imprisonment for one month.         He is also convicted for the offence

punishable under Section 457 of the Indian Penal Code and sentenced

him to suffer rigorous imprisonment for three years and to pay fine of

Rs. 500/- in default of payment of fine to suffer simple imprisonment for

one month. Being aggrieved by the judgment of conviction, the accused

filed appeal before the Sessions Judge, Wardha vide Criminal Appeal

No. 12/2011. Said appeal came to be dismissed thereby confirming the

judgment of trial Court. Hence, the present revision.


2.               Heard learned counsel Shri Gaidhane for the accused/

applicant.       He has submitted that there is no evidence against the

accused/applicant to convict him. Learned trial Court wrongly invoked

the presumption under Section 114 of the Indian Evidence Act. There is

no eye witness to the incident. Hence, revision is liable to be allowed.


3.               Heard Shri Gangane, learned Additional Public Prosecutor

for the State/non-applicant. He has strongly supported the impugned

judgments and submitted that the accused was caught/arrested by

police immediately after commission of crime and he was found in

possession of stolen articles, therefore, presumption under Section 114




::: Uploaded on - 15/01/2019                  ::: Downloaded on - 16/01/2019 08:14:40 :::
                                       3                       jg.revn 11.2014.odt



of the Indian Evidence Act was rightly invoked by the trial Court.

Accused is rightly convicted by the trial Court, therefore, present

revision is liable to be dismissed.


4.               The applicant was charge-sheeted for committing theft in

the night. He committed theft of gold ornaments i.e. mangalsutra of

about 30 gms, chaplakanti of about 30 gms, one golden ring of 4 gms

and cash of Rs. 2500/-. Learned counsel for accused has submitted that

there is no such report in respect of stolen cash of Rs. 2500/-. There is

no explanation as to how he was in possession of Rs. 2500/-. Therefore,

presumption is wrongly invoked by the trial Court.


5.               Complainant P.W. 3 Chandrashekhar Keshavrao Uchake has

stated in his evidence about the theft of golden ornaments and cash of

Rs. 2500/-.         He lodged report early in the morning on 30-4-2004.

Incident of theft took place in the night of 29-4-2004 and 30-4-2004. In

his report, complainant has specifically stated that Rs. 2500/- cash and

golden ornaments were removed by the thief from his house.

Admittedly, the report was lodged against the unknown person.


6.               After lodging the report, the accused was arrested




::: Uploaded on - 15/01/2019                  ::: Downloaded on - 16/01/2019 08:14:40 :::
                                       4                           jg.revn 11.2014.odt



immediately in presence of P.W. 6. When accused was arrested, he was

found in possession of golden ornaments and cash of Rs. 2500/-. There

is no discrepancy in the amount and golden ornaments seized by the

police in presence of P.W. 6. P.W. 6 Avinash Raut is an independent

witness who has specifically stated that accused was arrested and that

time golden ornaments belonging to the complainant and cash of Rs.

2500/- were seized from the accused.             Complainant identified those

articles. Accused could not give any explanation about the possession of

stolen articles.


7.               Section 114 of the Indian Evidence Act reads as under.


              114. Court may presume existence of certain facts. - The
       Court may presume the existence of any fact which it thinks likely to
       have happened, regard being had to the common course of natural
       events, human conduct and public and private business, in their
       relation to the facts of the particular case.

                                          Illustrations

                The Court may presume --

              (a) That a man who is in possession of stolen goods soon
       after the theft is either the thief or has received the goods knowing
       them to be stolen, unless he can account for his possession;
                ----

8.               As per Section 114 sub-clause (a), that a man who is in




::: Uploaded on - 15/01/2019                      ::: Downloaded on - 16/01/2019 08:14:40 :::
                                       5                         jg.revn 11.2014.odt



possession of stolen goods soon after the theft is either the thief or has

received the goods knowing them to be stolen, unless he can account for

his possession. Accused has not given any account in respect of articles

seized from his possession.         Therefore, presumption under Section

114(a) of the Indian Evidence Act is rightly invoked by the trial

Court.      This presumption is not rebutted by the accused. P.W. 6 is

an independent witness.           He has specifically stated that golden

ornaments and cash of Rs. 2500/- were found in possession of accused.

Accused has not given any account of the same. Learned trial Court has

rightly invoked the presumption under Section 114 of the Indian

Evidence Act and rightly convicted the accused. Appellate Court has

also rightly evaluated the evidence on record and dismissed the appeal.

Therefore, I do not find any merit in the present revision and it is likely

to be dismissed.


9.               At this stage, learned counsel Shri Gaidhane for the accused

has submitted that accused was in jail for a period of six months and,

therefore, judicial discretion may kindly be used by allowing the present

revision. The accused was in jail for a considerable period i.e. for six

months. As per Section 380 of the Indian Penal Code, punishment is




::: Uploaded on - 15/01/2019                    ::: Downloaded on - 16/01/2019 08:14:40 :::
                                         6                         jg.revn 11.2014.odt



provided to the extent of 7 years and shall also be liable to fine. The

punishment for offence punishable under Section 457 of the Indian

Penal Code is to the extent of 5 years and shall also be liable to fine.

The main offence is under Section 380 of the Indian Penal Code.

Learned counsel Shri Gaidhane has submitted that accused has already

paid fine amount. Hence, to meet the ends of justice, following order is

passed.

                                     ORDER

(a) Revision is partly allowed.

(b) Judgment of conviction in respect of offences punishable under Sections 380 and 457 of the Indian Penal Code is maintained, however, accused is sentenced to the period already undergone in jail. Fine amount already paid before the trial Court.

(c) R & P be sent back to the trial Court.

JUDGE wasnik ::: Uploaded on - 15/01/2019 ::: Downloaded on - 16/01/2019 08:14:40 :::