Delhi District Court
State vs . Murtaza on 16 May, 2015
State Vs. Murtaza FIR No. 189/14 U/s 33/38 Delhi Excise Act. IN THE COURT OF SH. DHEERAJ MOR, METROPOLITAN MAGISTRATE02, (SOUTH EAST), SAKET COURTS, DELHI. FIR NO. 189/14 U/S. : 33/38 DELHI EXCISE ACT. P.S. : OKHLA INDUSTRIAL AREA STATE VS. MURTAZA JUDGMENT
1. Sl. No of the case : 195/2/14
2. Date of commission of the offence : 16.03.2014
3. Date of institution of the case : 13.05.2014
4. Name of the accused : Murtaza s/o
Sh. Zia Ullah Haq
5. Name of the complainant : Ct. Prem Sunder
6. Offence complained of : 33 Delhi Excise Act
7. Plea of accused : Pleaded not guilty
8. Final order : Acquitted
9. Date of such order : 16.05.2015
BRIEF STATEMENT OF THE REASONS FOR THE DECISION
1. The accused has been sent to face trial under section 33 Delhi Excise Act, 2009, by the SHO, PS Okhla Industrial Area, Delhi.
2. The brief facts of the case as alleged by the prosecution and as unfolded from the charge sheet are that on 16.03.2014, at about 4.00 pm, ner ESI hospital, New Delhi the accused was found in possession of total 260 quarter bottles of illicit liquor for sale in Haryana only without any license or permit of N.C.T of Delhi. Therefore, the present FIR No. 189/14, under section 33 Delhi Excise Act, at PS. Okhla Industrial area, was registered. After completion of the investigation, charge sheet was prepared and filed in the Court.
3. In compliance of Section 207 Cr.P.C. the copy of the challan and the documents annexed therewith were supplied to the accused. Prima facie 1/5 State Vs. Murtaza FIR No. 189/14 U/s 33/38 Delhi Excise Act.
charge U/s. 33 Delhi Excise Act was made out against the accused Murtaza. Accordingly, on 22.09.2014, the charge was framed against the accused. The accused pleaded not guilty and claimed trial to the said charge. Thereafter, the case proceeded for prosecution evidence.
4. In order to substantiate its case, the prosecution examined only one witness.
5. PW1 HC Rajesh Kumar is a formal witness of this case. He deposed on 16.03.2014 he received a rukka from Ct. Prem Sunder and on the basis of the same he registered the FIR noi. 189/14. He proved its vide Ex. PW1/A.
6. PW 2 Ct. Prem Sunder is one of the recovery witnesses of this case. He has deposed that on 16.03.2015 he alongwith Ct. Sanjay were on patrolling in the area i.e near Crown Plaza Hotel. During the course of the petrolling one secret informer came there and he informed that one person was coming from Haryana side and he would go towards Tehkahnd side on a scooter and he was carrying illicit liquor. Thereafter, he requested two of three public persons to join the investigation but non agreed and they left the spot without disclosing their name and address. They took the position near ESI Hospital red light. Secret Informer was also accompanied him. Thereafter, at around 04.00 pm the said person was coming from Pul Prahlad Pur on a scooter. The secret informer pointed out towards the said person. Thereafter, he gave signaled to the said person to stop but he did not stop and tried to fled away from the spot. However, he alongwith Ct. Sanjay apprehended the said person. On inquiry, his name was revealed as Murtaza. On checking of the said scooter two bags white and black colour were found. On opening of white kattta, they found 70 quarter bottles if illicit liquor namely Mc Dowell no. 1 for sale in Haryana only. On opening of the green katta, we found 190 quarter bottles of illicit liquor namely Impact Grain Whisky for sale in Haryana only. He informed the duty officer regarding the said recovery. After some time, HC Krishan Kumar came at the spot. He handed over the recovered illicit liquors and the accused to him. HC Krishan Kumar counted the said quarter bottles. Severn Quarter bottles were taken out as sample from brand MC Dowell no. 1. and 19 quarter bottles were taken out as sample Impact Grain Whisky. IO prepared the pullanda of the said samples and sealed with the seal of KK. Thereafter, IO prepared the pullanda of the remaining illicit liquor and sealed with the seal of KK. IO filed the form M29 at the spot. IO seized 2/5 State Vs. Murtaza FIR No. 189/14 U/s 33/38 Delhi Excise Act.
the said scooter bearing registration no. DL3SV3567 vide seizure memo Ex. PW2/B. Thereafter, IO recorded my statement which is Ex. PW2/C. IO made endorsement on the said statement. The rukka was handed over to him for registration of FIR. After registration of FIR, he returned to the spot with original rukka and copy of FIR and the same were handed over to the IO. After interrogation, IO arrested and carried out personal search of the accused vide memos which are Ex. PW2/d and Ex. PW2/E. IO prepared the site plan at his instance. IO recorded the disclosure statement of the accused which is Ex. PW2/G. The seal was handed over to him vide handed over memo which is Ex. PW2/H. The case property was deposited in the malkhana. He correctly identify the accused. Thereafter, PE was closed.
6. Statement of the accused u/s. 313/281 Cr.P.C was recorded. All the incriminating evidence were put to him. In the said statement he has stated that he has been falsely implicated in the present case and he is innocent. He has further stated that the case property was falsely planted upon him. However, he preferred not to lead evidence in defence. Thereafter, the matter was listed for final arguments.
7. I have heard the Ld. APP for the state and Ld. Counsel for the accused. I have carefully perused the case record.
8. The cardinal principle of the criminal law is that the accused is presumed to be innocent till he/she is proved guilty beyond any reasonable doubt. The burden of proving guilt of the accused lies on the prosecution and the prosecution is required to stands on its own legs to establish the culpability of the accused. The benefit of doubt if any, must go in favour of the accused.
9. In order to sustain conviction U/s.33 Delhi Excise Act the prosecution is required to prove the following ingredients:
(i) The accused was found in the possession of the illicit liquor; and
(ii) He/She was possessing the same without any licence/permit.
10. The prosecution is required to prove that the illicit liquor was recovered from the possession of the accused by PW2 Ct. Prem Sunder and Ct. Sanjay. They are the material witnesses as they are the alleged recovery witnesses. As per the prosecution, they were on patrolling duty at the time of recovery of the liquor from the possession of the accused. However, the prosecution has failed to place and prove on record the departure entry of the said witnesses vide which they allegedly together left the police station for the 3/5 State Vs. Murtaza FIR No. 189/14 U/s 33/38 Delhi Excise Act.
purpose of patrolling in the area. The said departure entry was indispensable for establishing their presence at the spot of alleged recovery. Therefore, their presence at the alleged place, time and date of recovery of the illicit liquor from the possession of the accused is doubtful.
11. The alleged incident pertains to have occurred on 16.03.2014, at about 4.00 pm near ESI Hospital, New Delhi. The said spot is admittedly a densely crowded area. Further, PW 2 Ct. Prem Sunder has also not denied the presence of the public person at the spot. Therefore, it is convincingly established that there were many public persons available at the spot of alleged recovery. The criminal law has duly empowered the investigating officer/police officials to initiate action against the persons who refuse to participate in the investigation. But still, IO neither made any genuine and sincere efforts to join public/independent witnesses nor advanced any plausible explanation as to why no independent witnesses were examined by him. Hence, story of the prosecution is further shrouded in suspicion.
12. The prosecution has failed to examine any public witness therefore, the version of the prosecution has remained uncorroborated by an independent material witness. The witness that is examined by the prosecution in the present case is police witness, who is interested in the success of the prosecution case and therefore, the probability of him being guided by the extraneous factors, other than truth, cannot be ruled out. The police witnesses cannot be straightaway termed as unreliable witnesses, however, when there is a possibility of joining any public witness in the investigation and still no genuine and sincere efforts are made to join the independent person as witness, then the testimony of the police witness does not lend sufficient credence/reliability, unless it is corroborated by independent material witness. In view of above discussion it is duly established that genuine efforts were not made by the IO of the case to join the public witness. The non joining of the public witness creates doubt in the story of the prosecution as held in Pawan Kumar Vs. Delhi Administration 1987 CC 585 Delhi High Court.
13. Keeping in view the fact that the version of prosecution witness has remained uncorroborated by any other independent witness regarding the alleged recovery of illicit liquor, it will be highly unsafe to rely upon their version to pass the order of conviction against the accused. It has been held in 1975 CAR 309 (SC) that: 4/5 State Vs. Murtaza FIR No. 189/14 U/s 33/38 Delhi Excise Act.
"Prosecution case resting solely on the testimony of head constable and no independent witness examinedprosecution story appearing improbable and unnatural. Held that the prosecution case can not be said to be free from reasonable doubt and the accused is liable to be acquitted".
14. In the light of above facts, the prosecution has failed to discharge the onus placed upon it and so have failed to prove its case beyond any reasonable doubt. Accordingly, benefit of doubt is given to the accused Murtaza and he is acquitted of the charge U/s.33/38 Delhi Excise Act. He is directed to furnish fresh personal bond in the sum of Rs.10,000/ with one surety in the like amount, in accordance with Section 437A Cr.P.C. At his request, his previous bail bonds and surety bonds are extended for the next six months. Case property be confiscated to the State.
File be consigned to record room after due compliance.
Announced in the open court on 16.05.2015 (DHEERAJ MOR) METROPOLITAN MAGISTRATE02 DISTRICT SOUTH EAST, SAKET COURT, DELHI 5/5 State Vs. Murtaza FIR No. 189/14 U/s 33/38 Delhi Excise Act.
FIR NO. 189/14U/S. : 33 DELHI EXCISE ACT.
P.S. : OKHLA INDUSTRIAL AREA
STATE VS. MURTAZA
16.05.2015
Present: Ld. APP for the State.
Accused Murtaza on bail with counsel.
No PW is present. Record reveals that the material witness has already been examined. Thus, PE stands closed.
The statement of the accused u/s 313/281 Cr.P. is separately recorded. The accused has submitted that he does not want to lead defence evidence.
Final arguments are heard. Case file is perused.
Vide my separate judgment announced in the open court today, the accused Murtaza stands acquitted for the offence punishable U/s 33 of Delhi Excise Act. He is directed to furnish fresh personal bond in the sum of Rs.10,000/ with one surety in the like amount, in accordance with Section 437A Cr.P.C. He has submitted that his previous bail bonds and surety bonds be extended for the next six months. The said request is allowed and they are accepted for the next six months. Case property be confiscated to the State.
File be consigned to Record Room after due compliance.
(Dheeraj Mor) MM02/South East/Delhi 16.05.2015 6/5