Bombay High Court
Philips Fadrick D' Souza vs The State Of Maharashtra on 8 September, 2008
Author: D.Y. Chandrachud
Bench: Ranjana Desai, D.Y. Chandrachud
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.349 OF 2005
WITH
CRIMINAL APPEAL NO.740 OF 2006
Cri.Appeal 349/05:
1. Philips Fadrick D' souza.
Chhistian Adult, aged 35 years,
Life convict : At present
lodged in Arthur Road Prison,
Mumbai.
2. Ravindra @ Balu Pandurang Kambre
Hindu Adult, Aged 40 years,
Life Convict : At present
lodged in Arthur Road Prison,
Mumbai. ...Appellants.
Orig.Accused 1 & 3.
Vs.
1. The State of Maharashtra.
2. The Inspector of Police,
Sewree Police Station. ...Respondents.
....
Cri.Appeal 740/06:
Manoj Ramsuraj Gupta. ...Appellant
Vs.
The State of Maharashtra. ...Respondent.
.....
Shri Y.M. Chudhari for Appellant Nos.1 and 2.
::: Downloaded on - 09/06/2013 13:49:44 :::
2
Shri Javed B. Allana for Appellant No.3.
Ms. P.H. Kantharia, APP for the Respondents.
.....
CORAM : SMT.RANJANA DESAI &
DR.D.Y.CHANDRACHUD, JJ.
8th September, 2008.
JUDGMENT (PER DR. D.Y. CHANDRACHUD, J.):
The Appellants were tried for the commission of offences under Section 364A read with Section 34, Section 385 read with Section 34, and Sections 387 and 392 of the Indian Penal Code. The Additional Sessions Judge, by a judgment dated 23rd February 2005 convicted the Appellants under Section 364A read with Section 34 and sentenced them to undergo life imprisonment and to pay a fine of Rs.1,000/-. The Appellants were convicted under Section 385 read with Section 34 and sentenced to rigorous imprisonment for one year and to pay a fine of Rs.500/-. The Appellants have been acquitted of the charge under Sections 387 and 392 of the Penal Code.
2. Briefly stated, the case of the prosecution is that the victim, ::: Downloaded on - 09/06/2013 13:49:44 ::: 3 Tulshiram Gangaram Joshi, was conducting a Tea Stall at Aarey Road. It is alleged that on 3rd July 2000 at or about 4 p.m., a group of three or four persons entered the stall and after threatening Tulshiram with a Rampuri knife, abducted him in a taxi. Tulshiram was stated to have been taken to a room at Vakola where he was detained and assaulted. According to the prosecution, in furtherance of a common intention to extort money from the brother of Tulshiram, the accused caused him to deliver an amount of Rs.4,000/- and a wrist watch under the fear of causing hurt or, as the case may be, grievous hurt, thereby committing offences under Sections 387 and 392.
According to the prosecution, Lalshankar, who was the brother of the victim, visited his own hotel situated in the vicinity between 9 and 10 p.m. when he learnt that Tulshiram had been abducted from the Tea Stall by three persons. Lalshankar is alleged to have received a telephone call at 11 p.m. and during the course of the conversation, he was asked to pay an amount of Rs.30,000/- to secure the release of his brother from custody. Lalshankar was alleged to have been called to a pre-appointed spot in a rickshaw. Upon being asked, ::: Downloaded on - 09/06/2013 13:49:44 ::: 4 "Kitna Baja hai", Lalshankar was to state that "it was quarter to twelve", upon which the money was to be exchanged. Lalshankar and his partner allegedly reported the matter to the Police, upon which he together with the Police went to Bus Route 311 at Vakola.
After some time, a person came in an auto rickshaw and upon being asked about the time, Lalshankar allegedly replied as directed on the telephone. The Police apprehended the auto rickshaw driver and a person who was sitting behind him. Lalshankar lodged an FIR upon which an offence was registered. Tulshiram was released at about 8.30 p.m. on the day following the abduction, namely, on 3rd July 2000 upon which he proceeded to the Sewree Police Station. The Appellants were committed to trial together with one Manoj Ramsurat Gupta. The prosecution examined eleven witnesses. P.W. 1 Lalshankar is the brother of the alleged victim. P.W. 5 Tulshiram is the alleged victim. P.W. 9 is the Investigating Officer. The Appellants were arrested and were convicted and sentenced to imprisonment by the Additional Sessions Judge on 23rd February 2005 in the terms which are noted hereinabove.
::: Downloaded on - 09/06/2013 13:49:44 ::: 53. Counsel appearing on behalf of the Appellants urged submissions under two principal heads of challenge. The first head is based upon the interpretation of Section 364A of the Penal Code.
The second head relates to the flaws and inconsistencies in the case of the prosecution. As regards Section 364A, Learned Counsel urged that the essence of the offence lies in kidnapping or abducting a person or keeping a person in detention after kidnapping or abduction and threatening to cause death or hurt; or giving rise to a reasonable apprehension of such a consequence; or causing death or hurt in order to compel the Government, a foreign state or an international inter- governmental organization or any other person to do or abstain from doing any act or to pay a ransom. Learned Counsel submitted that the words "in order to" constitute the foundation of the offence and indicate the existence of a purpose. Counsel submitted that the purpose must exist at the inception of the abduction or, as the case may be, kidnapping. Moreover, the demand for ransom must be in lieu of not causing death or hurt and likewise the intent to demand ::: Downloaded on - 09/06/2013 13:49:44 ::: 6 ransom or to compel a body or person to do or abstain from doing an act must exist at the inception. In the present case, it was submitted that there was absolutely no evidence to indicate the existence of the intent at the inception of the alleged act of abduction.
4. The second head of challenge which was urged in the appeal relates to the inconsistencies that have emerged in the case of the prosecution. Counsel submitted that there were glaring deficiencies in the case of the prosecution and the evidence is bereft of material particulars. Reliance was placed on the following circumstances: (i) The evidence is plainly inconsistent in respect of the place where PW 1, the brother of the victim went to give the ransom and there is a wide divergence in the testimony of the witnesses; (ii) The evidence shows neither a time for the delivery of the ransom, nor how much ransom was demanded; (iii) There are material inconsistencies in the evidence of PW 5 in regard to how many people had participated in the act of abduction; (iv) PW 5 claims that he was released on 4th July 2000 at 8.30 p.m. and ::: Downloaded on - 09/06/2013 13:49:44 ::: 7 proceeded straight to the Police Station to lodge the FIR. The evidence of the Investigating Officer, PW 9, shows that the victim had arrived at the Police Station after a gap of nearly thirty hours at 9.30 p.m. on 5th July 2000. This gap of thirty hours is not accounted for and the delay in lodging the FIR was unexplained; (v) Neither of the places where the complainant was taken have been identified; (vi) The demeanor of PW 5 while answering questions in the cross-
examination casts serious doubt on the credibility of the witness; and
(vii) Though the case of the prosecution was that the rickshaw driver had also proceeded along with the accused to collect ransom money and the Investigating Officer stated that he was apprehended, the rickshaw driver was later on, in fact, examined as a witness for the prosecution, PW 2, without following the requisite procedure under the Code of Criminal Procedure, 1973.
5. On behalf of Accused No.3, these submissions were reiterated by Learned Counsel and it was urged that the description of the accused was not disclosed by the brother of the victim. Arrest ::: Downloaded on - 09/06/2013 13:49:44 ::: 8 took place on the statement of the co-accused; conviction was only on the basis of an identification in the Court after five years though the Learned Trial Judge had rejected the identification parade.
6. The Learned APP supported the judgment of conviction by urging that the evidence of PW 5, who is the victim establishes the acts of : (i) abduction; (ii) confining; (iii) assault; and (iv) making a demand. The Learned APP urged that the medical evidence shows injuries which were sustained by PW 5.
Interpreting Section 364A:
7. Section 364A was introduced into the Penal Code with effect from 22nd May 1993 by Amending Act 42 of 1993. The provision is as follows :
"364-A. Kidnapping for ransom etc. - Whoever kidnaps or abducts any person or keeps a person in detention after such kidnapping or abduction, and threatens to cause death or hurt to such person, or by his conduct gives rise to a reasonable apprehension that such person may be put to death or hurt, or causes hurt or death to such person in order to compel the Government or any foreign State or ::: Downloaded on - 09/06/2013 13:49:44 ::: 9 international inter-governmental organization or any other person to do or abstain from doing any act or to pay a ransom, shall be punishable with death, or imprisonment for life, and shall also be liable to fine."
The essential ingredients of the offence - under Section 364A must be deduced. The provision is attracted where a person:
(a)(i) kidnaps or abducts any person; or
(ii) keeps a person in detention after such kidnapping or
abduction; and
(b)(i) threatens to cause death or hurt to such person; or
(ii) by his conduct gives rise to a reasonable apprehension that
such person may be put to death or hurt; or
(iii) causes hurt or death to such person; and
(c ) In order to compel the Government or any foreign State or international inter-governmental organization or any other person to do or abstain from doing any act or to pay a ransom. The ingredients of Section 364A, therefore, are broadly distributed into three heads:
The first head consists of kidnapping, abduction or holding the person ::: Downloaded on - 09/06/2013 13:49:44 ::: 10 kidnapped or abducted in detention: The second head consists of the issuance of a threat or then giving rise to a reasonable apprehension of causing death or hurt or actually causing death or hurt. The third head is that the purpose of the unlawful act is to compel the Government or a foreign state or international organization or any person to pay a ransom or to do or abstain from doing something.
The marginal note to Section 364A is titled, "kidnapping for ransom etc.". The offence under Section 364A consists of an aggravated form of kidnapping or abduction. The offence is punishable with death or with imprisonment for life and with fine.
8. The Penal Code classifies offences affecting the human body in Chapter XVI and those which relate to kidnapping and abduction are delineated in Section 359 to Section 369. Section 359 provides that kidnapping is of two kinds, namely, kidnapping from India and kidnapping from lawful guardianship. Section 360 relates to kidnapping from India, while Section 361 relates to kidnapping from lawful guardianship. Section 362 defines the offence of abduction.
::: Downloaded on - 09/06/2013 13:49:44 ::: 11Section 363 provides a punishment of imprisonment upto seven years in respect of the offence of kidnapping. Section 363A deals with kidnapping or maiming a minor for the purpose of begging.
Section 364 deals with kidnapping or abducting in order that a person may be murdered or may be so disposed of as to be put in danger of being murdered; the punishment provided being imprisonment for life or rigorous imprisonment upto ten years and fine. Section 364A is the provision which falls for interpretation in this case. Section 365 provides for kidnapping or abduction with intent to secretly and wrongfully confine a person. Section 366 deals with the offence of kidnapping, abduction or inducing a woman to compel her to marry any person against her will or in order that she may be forced or seduced to illicit intercourse. Section 367 deals with the offence of kidnapping or abduction in order to subject a person to grievous hurt or slavery. Section 369 covers the offence of kidnapping or abducting a child under ten years with intention of taking dishonestly any movable property from the person of such child.
::: Downloaded on - 09/06/2013 13:49:44 ::: 129. Section 364A was introduced into the Penal Code with the stated object of penalising kidnapping for ransom. The Law Commission of India in its Forty Second Report recommended that it was "desirable to have a specific section to punish severely kidnapping or abduction for ransom, as such cases are increasing". (Paragraph 16.100). The Report of the Law Commission noted that at that point of time, such acts of kidnapping or abduction were punishable under Section 365 since the kidnapped or abducted person would be secretly and wrongfully confined. The Law Commission noted in its recommendation that "kidnapping or abduction for ransom should be an aggravated form of the offence of kidnapping or abduction".
10. The object of introducing Section 364A is to create an offence out of an aggravated form of kidnapping or abduction, where the purpose which underlie the unlawful act is the demand for ransom, or to compel the doing or abstention from doing an act by the government, foreign state, international body or any person. The ::: Downloaded on - 09/06/2013 13:49:44 ::: 13 Statement of Objects and Reasons accompanying the introduction of the Bill in Parliament expressly takes note of the recommendations made by the Law Commission. The Statement of Objects and Reasons was thus:
"Kidnappings by terrorists for ransom, for creating panic amongst the people and for securing release of arrested associates and cadres have assumed serious dimensions. The existing provisions of law have proved to be inadequate as deterrence. The Law Commission in its 42nd Report has also recommended a specific provision to deal with this menace. It is necessary to amend the Indian Penal Code to provide for deterrent punishment to persons committing such acts and to make consequential amendments to the Code of Criminal Procedure, 1973."
11. As it originally stood, Section 364A covered a situation where the unlawful act stipulated therein was in order to compel the Government or any other person to do or abstain from doing any act or to pay a ransom. The Section was amended by Amending Act 24 of 1995 by substituting the words "any other person" by "any foreign State or international inter-governmental organization or any other person". The Statement of Objects and Reasons underlying the Bill ::: Downloaded on - 09/06/2013 13:49:44 ::: 14 introduced in Parliament to amend the provision explained the rationale thus:
"An International Convention against the Taking of Hostages was adopted by the United Nations General Assembly on 17 December, 1979.
This Convention seeks to develop international co-operation between the States in devising and adopting effective measures for prevention, prosecution and punishment of all acts of hostage taking.
India has decided to accede to this Convention since it is one of the important Conventions aimed at fighting international terrorism. For the purpose of implementing the Convention, it has been proposed to amend section 364A of the Indian Penal Code which provides punishment for the offence of kidnapping for ransom, etc. It has been proposed to widen the scope of the said section by including therein situations where the offence is committed with a view to compelling foreign States or international inter-governmental organizations to do or abstain from doing any act or to pay a ransom."
The ambit of the statutory provision was expanded by Parliament to deal with situations where the unlawful act of abduction or kidnapping and the threat, apprehension or the causing of death or hurt was in order to compel or even a foreign State or international inter-
::: Downloaded on - 09/06/2013 13:49:44 ::: 15governmental organization to pay ransom or to do or abstain from doing any act.
12. Section 364A is a statutory provision which has been introduced by Parliament into the Penal Code specifically in order to combat the menace of kidnapping or abduction for ransom. The offence is an aggravated form of kidnapping or abduction. The conditions of aggravation are that the kidnapping or abduction is accompanied by the administration of a threat of causing death or hurt on the one hand and the underlying purpose of the kidnapping or abduction on the other. The expression "in order to" emphasizes that the underlying purpose and intent of the kidnapping or abduction is to demand a ransom or to compel the doing of or abstention from doing any act.
13. The expression "in order to" has legislative and judicial precedent in penal law. Section 449 of the Penal Code deals with a situation where a person commits house trespass in order to the ::: Downloaded on - 09/06/2013 13:49:44 ::: 16 committing of any offence punishable with death. In Matiullah Sheikh vs. State of West Bengal,1 the Supreme Court held that an act can be said to be committed "in order to the committing of an offence" even though the offence may not be completed. If a person commits a house trespass with a purpose of committing a theft but has failed to accomplish the purpose, it would be proper to say that he has committed the house trespass in order to the committing of theft.
The Supreme Court noted that a higher punishment is enunciated where the act of house trespass is committed in order to the commission of other offences. The Supreme Court held that the expression "in order to" means "with the purpose of":
"Higher punishment is prescribed where house trespass is committed "in order to"the commission of other offences. An examination of Sections 449, 450, 451, 454 and 457 shows that the penalty prescribed has been graded according to the nature of the offence "in order to" the commission of which house trespass is committed. It is quite clear that these punishments for house trespass are prescribed quite independent of the question whether the offence "in order to" the commission of which the house trespass was committed has been actually committed or not. In our opinion, there can be no doubt that the words "in order to" have been used to mean "with the purpose of". If 1 AIR 1965 SC 132 ::: Downloaded on - 09/06/2013 13:49:44 ::: 17 the purpose in committing the house trespass is the commission of an offence punishable with death the house trespass becomes punishable under Section 449 of the Indian Penal Code. If the purpose in committing the house trespass is the commission of an offence punishable with imprisonment for life the house trespass is punishable under Section 450 of the Indian Penal Code. Similarly, Sections 451, 454 and 457 will apply where the house trespass or lurking house trespass, or lurking house trespass by night or house breaking by night are committed for the purpose of the offence indicated in those sections. Whether or not the purpose was actually accomplished is quite irrelevant in these cases. Our conclusion therefore, is that the fact that the murder was not actually committed will not affect the applicability of Section 449 of the Indian Penal Code."
Section 364 of the Penal Code creates an offence where a person is abducted "in order that such a person may be murdered or may be so disposed of as to be put in danger of being murdered". Interpreting the words, "in order that" in State of West Bengal vs. Mir Mohammad Omar,2 the Supreme Court held thus:
"So the important task of the prosecution was to demonstrate that abduction of Mahesh was for murdering him. Even if the murder did not take place, the offence would be complete if the abduction was completed with the said objective. Conversely, if there was no such objective 2 2000 SCC(Cri) 1516 ::: Downloaded on - 09/06/2013 13:49:44 ::: 18 when the abduction was perpetrated, but later the abductors murdered the victim, Section 364 IPC would not be attracted, though in such a case the court may have to consider whether the offence of culpable homicide (amounting to or not amounting to murder) was committed."
The object had to exist when the unlawful act of abduction was carried out. In Gabbu vs. State of M.P.,3 the Supreme Court interpreted the provisions of Section 366 which deals with kidnapping or abduction of a woman with intent that she may be compelled or knowing it to be likely to be compelled to marry a person against her will or that in order that she may be forced or seduced to illicit intercourse. The Supreme Court held that abduction alone does not bring the accused under the ambit of the penal provision:
"Unless the prosecution proves that the abduction is for the purposes mentioned in Section 366 IPC, the Court cannot hold the accused guilty and punish him under Section 366 IPC." (emphasis supplied).
In Badshah vs. State of U.P.,4 the Supreme Court explained the ingredients of Section 364 of the Penal Code in the following 3 (2006) 5 SCC 740 4 JT 2008(2) SC 316 ::: Downloaded on - 09/06/2013 13:49:44 ::: 19 observations:
"Ingredients of the said offence are (1) Kidnapping by the accused must be proved; (2) it must also be proved that he was kidnapped in order : (a) that such person may be murdered; or (b) that such person might be disposed of as to be put in danger of being murdered. The intention for which a person is kidnapped must be gathered from the circumstances attending prior to, at the time of and subsequent to the commission of the offence. A kidnapping per se may not lead to any inference as to for what purpose or with what intent he has been kidnapped.
14. A Division Bench of the Calcutta High Court in Upendra Nath Ghose v. Emperor,5 dealt with a case arising out of a prosecution for an offence under Section 364 - kidnapping or abduction of a person "in order that such person may be murdered or may be so disposed of as to be put in danger of being murdered".
The Court observed as follows:
"To establish an offence punishable under S.364, Penal Code, it must be proved that the person charged with the offence had the intention at the time of the abduction that the person abducted would be murdered or would be so disposed of as to be put in danger of being murdered."
5 AIR 1940 Calcutta 561 ::: Downloaded on - 09/06/2013 13:49:44 ::: 20
15. These judgments, which have been rendered while construing the words "in order to" in the context of penal provisions emphasize that the underlying purpose of the unlawful act must be what is stipulated in the legislative provision. The words "in order to"
are used by the legislature to indicate that the unlawful act must be carried out with the intent and object of achieving the purpose which is stipulated. The legislature seeks to deal with an aggravated form of an existing offence, be it house trespass, kidnapping or abduction where the unlawful act is carried out in order to achieve a specified object or purpose. The existence of the object or purpose, when the unlawful act is carried out, constitutes the condition of aggravation which incurs a heightened penalty.
16. The provisions of Section 364A came up for consideration before the Supreme Court in Malleshi vs. State of Karnataka.6 The Supreme Court elaborated upon the essential ingredients of Section 6 (2004) 8 SCC 95 ::: Downloaded on - 09/06/2013 13:49:44 ::: 21 364A thus:
"To attract the provisions of Section 364-A what is required to be proved is: (1) that the accused kidnapped or abducted the person; (2) kept him under detention after such kidnapping and abduction; and (3) that the kidnapping or abduction was for ransom." (emphasis supplied).
The Supreme Court noted that to pay a ransom means "to pay a price or demand for ransom". The Court noted that while the object of abduction is ransom, "it cannot not be laid down as a straitjacket formula" that the demand for payment has to be made to a person who ultimately pays. A person may be abducted and may be told that in order to secure his release the members of his family would have to pay a certain amount of money. The money may actually belong to the person abducted. The payment for release is made by a person to whom the demand is made. Merely because the demand could not be conveyed to some other person after it was made to the kidnapped or abducted person as the accused is arrested in the meantime, that does not take away the offence out of the purview of Section 364A. The Supreme Court noted that the true test is:::: Downloaded on - 09/06/2013 13:49:44 ::: 22
"What was the object" of the kidnapping or abduction:
Ultimately the question to be decided is 'W
hat was the
intention ? Was it demand of ransom?' "
17. The judgment in Malleshi's
case was followed in a more
recent judgment in Suman Sood vs. State of Rajsthan.7 The
Supreme Court held that kidnapping for ransom is an offence of
unlawfully seizing a person and then confining the person, usually in a secret place, while attempting to extort ransom. Ransom is a sum of money to be demanded to be paid for releasing a captive, prisoner or detenu. These principles have been reiterated in Vinod vs. State of Haryana.8
18. The offence under Section 364A is not made out only upon the commission of the unlawful act of kidnapping or abduction. The essential ingredients of the statutory provision, apart from the act of kidnapping, abduction or, as the case may be, keeping a person in detention thereafter, are a threat to cause hurt or a reasonable
7 (2007) 5 SCC 634 8 (2008) 2 SCC 246 ::: Downloaded on - 09/06/2013 13:49:44 ::: 23 apprehension of such a consequence or causing death or hurt, in order to compel the payment of ransom or the doing or abstention from doing any act by the government, a foreign state, an inter governmental body or by any person. The purpose of the unlawful act is to demand ransom or to compel the doing or abstention from doing of a particular act. Kidnapping or the abduction by itself does not lead to an inference of the underlying purpose with which it was carried out. The purpose must exist at the time when the act of kidnapping or abduction takes place. Whether such a purpose existed at that time will have to be deduced from all the attendant circumstances. Events which take place prior to, at the time of and subsequent to the commission of the offence would weigh in the balance. In interpreting Section 364A the Court must be cognizant of the fact that the provision was introduced in order to deal with the serious menace posed by terrorism to the stability of civil society.
Hence, while the underlying purpose, which is an ingredient of Section 364A, must demonstrably be found to exist as the foundation of the unlawful act, the Court would not be justified in abridging the ::: Downloaded on - 09/06/2013 13:49:44 ::: 24 parameters of the statutory provision with reference to requirements which have not been imposed by Parliament. Situations involving kidnapping or abduction for ransom are fluid. Demands which are raised by abductors may in the very nature of things evolve as the situation progresses. The law does not prescribe that the nature of the demand for ransom be precisely spelt out when the kidnapping or abduction is carried out. So long as the unlawful act of kidnapping or abduction is carried out for the purpose of making a demand for ransom, the requirement of the section would be met. Moreover, as the Supreme Court noted, it may well happen that after the demand is made known to the victim, but before it is communicated to a third person, the accused may be arrested. That again would not detract from the circumstance that when act of kidnapping or abduction was carried out with the object and purpose of demanding ransom. A statutory provision like Section 364A must undoubtedly, like penal legislation, be construed strictly. But while construing a provision such as Section 364A the Court must be careful not to interpret it in a manner which would denude it of its legislative efficacy. More so ::: Downloaded on - 09/06/2013 13:49:44 ::: 25 when the stated object of Parliament was to deal with an aggravated form of an offence, the effect of which is to seriously undermine the stability of civil society.
The Evidence in the case:
19. It is in this background that the evidence on record would have to be assessed. The requirement of Section 364A is that the kidnapping or abduction, as the case may be, must be "in order to compel ... any other person to do or abstain from doing any act or to pay a ransom". In the present case, the evidence of PW 5 who is the victim, ex-facie shows that the act complained of was for the purpose of extorting money from PW 5 and not to demand ransom from any other person, to wit, PW 1. PW 5 stated as follows in his Examination-in-Chief:
"They abducted me in a Taxi. One of them asked the driver of the taxi to take the taxi to a Vakola-Bhoisar. I was confined in a room. They started demanding money from me and they assaulted me by pipe, bamboo. I gave them Rs.4000/- which I had carried with me. They forced me to give to them my wrist watch. Since, they demanded more money, I asked them to get it from my brother Lalshankar ::: Downloaded on - 09/06/2013 13:49:44 ::: 26 (PW 1)."
The evidence of PW 5 would show that it was after he was abducted that he suggested to the accused that they should contact his brother PW 1 for money. There is, therefore, merit in the submission which has been urged that the idea to phone PW 1 and demand ransom from him was not part of the original plan or purpose of the abduction.
Consequently, taking the prosecution case even at its highest, no offence under Section 364A has been made out.
20. There are serious inconsistencies which have emerged in the case of the prosecution, to which it is now necessary to turn.
Firstly, there are serious inconsistencies among the witnesses over the place to which PW 1 is alleged to have proceeded with the Police to deliver money at the behest of the abductors. PW 1 during the course of his deposition stated that the abductors had called him to Bus Route 311 at Vakola and accordingly he proceeded there with the Police. Subsequently during the course of his cross-examination, ::: Downloaded on - 09/06/2013 13:49:44 ::: 27 PW 1 stated that he was called at "Santacruz (East) Bus Route 311 in Vakola area". When PW 1 was asked, as to which of the two versions was correct, he answered by stating that he did not know because he had gone with the Police. PW 1 was unable to state whether the place was Vakola or Santacruz (East). In a subsequent part of his cross-examination, PW 1 went back to the original story by stating that he was simply told on telephone to come to Bus Stop 311 at Vakola. The Investigating Officer, PW 10, offered a contradictory story and deposed that he had been informed by PW 1 that he was called to Santacruz Beat (East) near Santacruz Bus Route No.311.
There is, therefore, first and foremost a serious divergence and inconsistency in respect of the place where PW 1 is alleged to have been called. Secondly, the evidence of PW 1 does not contain any reference to the time given by the accused at which he was required to reach the spot. PW 1 deposed that "I was simply told on telephone to go to Bus Stop Route 311 at Vakola". Thirdly, the versions of PW 1 and PW 5 on the amount of the alleged ransom are divergent. While according to PW 1 (Lalshankar) who was the brother ::: Downloaded on - 09/06/2013 13:49:44 ::: 28 of the victim,an amount of Rs.30,000/- was demanded by the abductors, PW 5 Tulshiram deposed that the accused were demanding Rs.50,000/- to Rs.60,000/-. Fourthly, in the course of his deposition PW 5 stated that as soon as he was released on 4th July 2000 at 8.30 p.m., he directly went to the Police Station at Sewree where his statement was recorded. The evidence of the Investigating Officer, PW 9 is, however, to the effect that PW 5 had come to the Police Station at about 9.30 p.m. on 5th July 2000. PW 9 stated that it was incorrect that PW 5 had made his statement on 4th July 2000.
Though initially PW 5 had claimed that his statement was recorded on 4th July 2000, immediately after his release at 8.30 p.m., he subsequently admitted that his statement was recorded on 5th July 2000. PW 5, therefore, appears to have lodged his statement before the Police well over 24 hours after he came to be released. The delay in lodging the complaint is completely unexplained and casts doubt on the case of the prosecution.
21. There are inconsistencies in regard to the number of ::: Downloaded on - 09/06/2013 13:49:44 ::: 29 persons who were involved in the alleged abduction. PW 1 deposed that he was informed at 4 p.m. on 3rd July 2000 that PW 5 was abducted by three persons. PW 5 in the course of his Examination-in-
Chief stated that he was abducted by 3-4 persons in a taxi.
Subsequently, in the course of the cross-examination, PW 5 stated that there were only two persons besides him and the taxi driver in the taxi.
22. The evidence of PW 1 is that initially upon being abducted, he was "confined in a room". He then deposed that he had stayed back together with the objectors "in a hotel where he had taken food", from where he was taken "to a room in a chawl" and thereafter, "removed to some other building". PW 5 stated that in the chawl in which he was confined, there were several other rooms where other persons were residing. In fact, he stated that there were persons present in a room where he was confined. PW 5 stated that he was taken to Kalpana Theatre and thereafter to Bandra Lake. It is significant that though he was allegedly taken to crowded places, PW ::: Downloaded on - 09/06/2013 13:49:44 ::: 30 5 raised no alarm. PW 5 admitted that he did not shout for help when he was being taken in a taxi, nor did he raise any alarm when he was confined in a room in a chawl which was occupied by several other persons.
23. The evidence of PW 5 contains serious infirmities in regard to the manner in which the alleged demand for ransom was made. A portion of the Examination-in-Chief was recorded on 2nd February 2005, when PW 5 stated that he had initially paid an amount of Rs.4,000/- to the abductors and upon being asked for more, he had asked them to get the amount from his brother PW 1. PW 5 deposed that two of the accused went outside to call up PW 1 and returned within 5 to 10 minutes, stating that his brother could not be contacted.
Subsequently, on the next day, when the Examination-in-Chief resumed, PW 5 stated that after he expressed his inability to pay the ransom, the accused had phoned PW 1 from a distance of 12 to 15 feet and that he had heard the conversation. During the course of cross-examination, PW 5 was confronted with the statement made to ::: Downloaded on - 09/06/2013 13:49:44 ::: 31 the Police which was silent on the alleged conversation between the accused and PW 1. In the course of his cross-examination, PW 5 was asked as to whether he had stated before the Police that he had remained in the room when the Appellants had gone out to contact his brother. The Court noted the demeanour of PW 5 who initially did not answer the question and took a considerable amount of time before he stated that he had so informed the Police.
24. The prosecution, it must be noted, has failed to examine even a single eye witness. This assumes significance in the light of the statement of PW 5 that at the time when he was abducted, there were about three to four employees in his Tea Stall, neighbouring shopkeepers and one or two customers present in the Stall. The absence of a single eye witness to corroborate the story of PW 5 is a significant factor which would have to be borne in mind in assessing the evidence. Another aspect of the case, which would merit emphasis, is that it was the case of PW 5 that the rickshaw driver was among the persons who had abducted him and that after the ::: Downloaded on - 09/06/2013 13:49:44 ::: 32 abduction, accused No.1 and the rickshaw driver had left to collect the ransom money while accused Nos.2 and 3 had remained behind. PW 5 further stated that he had informed the Police that the person who had accompanied accused No.1 to collect the ransom was the rickshaw driver. The evidence of PW 10, the Investigating Officer shows that the rickshaw driver was arrested on 4th July 2000. PW 5 stated that when his statement was being recorded, the rickshaw driver was present at the Police Station. Though the rickshaw driver appears to have been apprehended and arrested, it would appear that he was released and was made a prosecution witness, PW 2.
25. The Learned Additional Sessions Judge failed to appreciate that the ingredients required for proving the commission of an offence under Section 364A have not been established in the present case.
There are serious inconsistencies and infirmities in the case of the prosecution. The judgment of the Learned Additional Sessions Judge is, in the circumstances, unsustainable. The appeals would have to be allowed and are accordingly allowed. The accused shall ::: Downloaded on - 09/06/2013 13:49:44 ::: 33 accordingly stand acquitted and shall be released if not required in any other case.
( SMT.RANJANA DESAI, J.) ( DR.D. Y. CHANDRACHUD, J.) ::: Downloaded on - 09/06/2013 13:49:44 :::