Delhi District Court
State vs . Ravi @ Karan E-Fir No. 00012433/2016 on 22 February, 2020
State vs. Ravi @ Karan E-FIR No. 00012433/2016
IN THE COURT OF MS. BABITA PUNIYA: METROPOLITAN
MAGISTRATE-06, WEST DISTRICT,
TIS HAZARI COURTS, DELHI
State vs. Ravi @ Karan
E-FIR No. 00012433/2016
U/sec. 379/411 IPC
PS: Hari Nagar
Date of institution of the case: 01.07.2016
Date on which judgment is reserved: Not reserved
Date on which judgment is delivered: 22.02.2020
Unique I. D. No. 2192/17
JUDGMENT
a) Date of commission of the offence : 27.04.2016
b) Name of the complainant : Shri Ravinder Dua
c) Name of the accused and his parentage : Ravi @ Karan, S/o Shri Kuldeep Singh, R/o D-12, Kirti Nagar, Delhi.
d) Offence complained of : Sec. 379/411 IPC e) Offence charged of : Sec. 411 IPC f) Plea of the accused : Pleaded not guilty g) Final order : Acquitted h) Date of such order : 22.02.2020
Brief reasons for the just decision of the case:
Succinctly stated vide order dated 27 April 2016, the complainant Shri Ravinder Dua lodged an E-FIR regarding theft of his HONDA CITY CAR.
1 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 On 2nd May 2016, accused Ravi @ Karan was apprehended by the police of police station Kirti Nagar wherein he allegedly suffered a disclosure statement recording his involvement in the present case and the stolen car was recovered in pursuance of the disclosure statement from a park. Consequently, he was arrested by the IO in the present case and investigation was undertaken.
After completion of the investigation, charge-sheet under sections 379/411 IPC was filed before the court. Consequently, accused was summoned to face the trial. On his appearance, in the Court, copies of documents, relied upon by the prosecution, were supplied to him as per norms.
Thereafter, charge under section 411 IPC was framed against the accused by the learned predecessor Judge to which he pleaded not guilty and claimed trial.
With a view to connect the accused with the crime, the prosecution has examined only one witness namely Head Constable Ram Niwas. However, the complainant/owner of stolen property namely Shri Ravinder Dua could not be examined as a prosecution witness and he was dropped from the list of witnesses by the learned predecessor Judge vide order dated 18.09.2018. Rest witnesses were formal in nature. Therefore, keeping in view the overall conspectus of the case, PE was closed and request of the learned APP for State to examine all the prosecution witnesses was declined as no useful purpose would be served by examining the rest of the witnesses, who are formal in nature. In this regard reference may be made to a Division Bench judgment of the Hon'ble Delhi High Court passed in the case of Govind & Ors vs. The State (Govt. of NCT of Delhi) 104(2003) DLT 510 wherein it was held that 2 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 "...In cases where ultimate chance of conviction is very bleak or there is no prospect of the case ending in conviction in such cases no useful purpose is likely to be served by allowing a criminal prosecution and trial to continue. It is advisable to truncate or snip the proceedings and save valuable time of the courts. The trial should not be continued only for the purpose of formally completing the proceedings to pronounce the conclusion on a future date..........."
Since there was no incriminating circumstance against the accused Ravi @ Karan, recording of his statement under section 313 of the Code was also dispensed with.
I have heard the rival submissions advanced by the learned APP for State and the learned legal aid counsel Shri Ravinder Singh for the accused and have also perused the records very carefully.
Decision and brief reasons for the same The prosecution has a duty to prove its case beyond reasonable doubt. There is no duty on an accused person to purge himself of guilt. Where there is a lingering doubt, the accused person is given the benefit of the doubt. A Court cannot draw an inference of guilt from mere suspicion.
Suspicion, no matter how strong cannot take the place of legal proof.
The Hon'ble Supreme Court of India in the case of Sujit Biswas vs. State of Assam decided on 28th May, 2013 held as under:-
6. Suspicion, however grave it may be, cannot take the place of proof, and there is a large difference between something that `may be' proved, and something that `will be proved'. In a criminal trial, suspicion no matter how strong, cannot and must not be permitted to take place of proof. This is for the reason that the mental distance between `may be' and `must
3 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 be' is quite large, and divides vague conjectures from sure conclusions. In a criminal case, the court has a duty to ensure that mere conjectures or suspicion do not take the place of legal proof. The large distance between `may be' true and `must be' true, must be covered by way of clear, cogent and unimpeachable evidence produced by the prosecution, before an accused is condemned as a convict, and the basic and golden rule must be applied. In such cases, while keeping in mind the distance between `may be' true and `must be' true, the court must maintain the vital distance between mere conjectures and sure conclusions to be arrived at, on the touchstone of dispassionate judicial scrutiny, based upon a complete and comprehensive appreciation of all features of the case, as well as the quality and credibility of the evidence brought on record. The court must ensure, that miscarriage of justice is avoided, and if the facts and circumstances of a case so demand, then the benefit of doubt must be given to the accused, keeping in mind that a reasonable doubt is not an imaginary, trivial or a merely probable doubt, but a fair doubt that is based upon reason and common sense. (Vide:
Hanumant Govind Nargundkar & Anr. v. State of M.P., AIR 1952 SC 343; State through CBI v. Mahender Singh Dahiya, AIR 2011 SC 1017; and Ramesh Harijan v. State of U.P., AIR 2012 SC 1979).
Now let us examine, if the prosecution has been able to prove the charge against the accused.
It is submitted by the learned legal aid counsel that the accused has been charged for the offence punishable under section 411 IPC but the prosecution has failed to produce the complainant for his examination and in the absence of the testimony of complainant, there is nothing on record to connect the accused with the offence charged with.
He placed reliance on a judgment passed by a Division Bench of Hon'ble High Court of Delhi in the case of State (Delhi Adminsitration) vs. Ravinder Kumar @
4 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 Ravi 1995II AD (Delhi) 6 wherein it was held as under:-
"..Further, Major Chakarvarty alone could have testified whether scooter Ex. P-1 was the one which belonged to him and was stolen. He has not been produced and examined as a witness in the case. Thus, the best evidence for establishing identity of the recovered property and the stolen property was not produced".
He submitted that in the present case also the best evidence i.e. the complainant and the car allegedly stolen was not produced before the court. He, therefore, requested that the accused Ravi @ Karan may be acquitted of the charge leveled against him.
Per contra, it was argued by the learned APP for the State that accused Ravi @ Karan was found in possession of the stolen car and if a person is found in possession of property recently stolen, and of which he can give no reasonable account, court can presume that he is a thief.
According to the learned APP for the State recent unexplained possession alone may be sufficient to raise a permissible inference of guilt.
Issue
1. Whether the accused Ravi Karan had committed theft of the car belonging to the complainant Shri Ravinder Dua?
2. Whether the accused Ravi @ Karan received this stolen property i.e. car "knowing or having reason to believe the some to be stolen property"?
To bring home the guilt of the accused, prosecution has cited as many as ten witnesses in the list of witnesses annexed with the charge-sheet. Out of these ten 5 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 witnesses, Shri Ravinder Dua was the complainant as well as the owner of stolen property. Rest witnesses are formal in nature.
It is the case of the prosecution that Shri Ravinder Dua lodged a complaint regarding theft of his car. However, the said witness could not be examined as prosecution witness and was dropped from the list of witnesses by the learned predecessor Judge vide order dated 18.09.2018.
Now, I will take up the issues one by one.
Issue No.1 It was argued on behalf of the State that if a person is found in possession of property recently stolen, and of which he can give no reasonable account, court can presume that he is a thief.
According to the learned APP for the State recent unexplained possession alone may be sufficient to raise a permissible inference of guilt.
Per contra, it was argued on behalf of the accused that presumption under the aforesaid section does not arise unless ownership of articles, theft and recent possession are established by the prosecution. He submitted that before a presumption under section 114, Illustration (a) Indian Evidence Act can arise, it must be proved that the goods found in possession of the accused have been stolen. The onus of proof regarding these aspects never shifts, it lies on the prosecution.
He submitted that since the ownership and theft of the car have not been proved by the prosecution, the presumption under illustration (a) to section 114 of the Evidence Act is not available.
6 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 Now, I will deal with the issue whether a presumption should be drawn under illustration (a) of section 114 Evidence Act?
For deciding this issue, it would be advantageous to refer section 378 and 380 IPC. Section 378 IPC defines theft. It reads as under:-
378. Theft.--Whoever, intending to take dishonestly any moveable property out of the possession of any person without that person's consent, moves that property in order to such taking, is said to commit theft.
Explanation 1.--A thing so long as it is attached to the earth, not being movable property, is not the subject of theft; but it becomes capable of being the subject of theft as soon as it is severed from the earth.
Explanation 2.--A moving effected by the same act which affects the severance may be a theft.
Explanation 3.--A person is said to cause a thing to move by removing an obstacle which prevented it from moving or by separating it from any other thing, as well as by actually moving it.
Explanation 4.--A person, who by any means causes an animal to move, is said to move that animal, and to move everything which, in consequence of the motion so caused, is moved by that animal.
Explanation 5.--The consent mentioned in the definition may be express or implied, and may be given either by the person in possession, or by any person having for that purpose authority either express or implied.
Section 379 IPC provides for punishment for theft. It reads as under:-
379. Punishment for theft.--whoever commits theft shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both.
7 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 Let us see if prosecution has been able to prove beyond reasonable doubt that theft was committed and the car was stolen from the possession of the complainant?
For establishing the ingredients of the offence for theft under section 379 IPC, the prosecution must prove beyond reasonable doubt that the accused had dishonestly moved the car of the complainant from his possession without his consent.
The complainant alone could have testified whether the car was the one which belonged to him and was stolen. However, he could not be examined on account of his death. Thus, the best evidence for establishing the identity of the recovered property and the stolen property was not produced.
Thus, nothing has come on record to prove that the accused had dishonestly taken away the car out of the possession of complainant without his consent.
As far as presumption under section 114 of the Act is concerned, I am of the considered opinion that the presumption permitted by section 114 of the Act does not arise until the prosecution has established two facts; namely, the ownership of the articles in question and the theft of that article.
However, in the case in hand, the prosecution has miserably failed to prove that the car was missing from the custody of complainant. Thus, neither the ownership of the car nor its theft was established.
Issue no. 2 Before I advert to rival submissions made by the learned APP for the State and the learned defence counsel, I again propose to refer to certain relevant provisions of IPC.
8 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 Section 411 IPC reads as under:
Sec.411- Dishonestly receiving stolen property-Whoever 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."
The term "stolen property" is defined in section 410 IPC. It reads as under:-
Sec.410. 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 1[***] 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 3[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.
Thus, in every case under section 411 IPC two facts viz. that a theft was committed and certain articles were stolen, and that the stolen articles were recovered from the possession of the accused have to be established by direct evidence. If it is proved that a theft was committed and that soon after it was committed, the stolen property was recovered from the possession of the accused, presumption can be raised under section 114, Illustration (a) of the Indian Evidence Act that the accused is either the thief or the receiver of the property knowing it to be stolen.
Illustration (a) of section 114, Evidence Act runs as follows:
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
9 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 possession.
Thus, in order to make out an offence under section 411 IPC, the prosecution is required to establish that the property in question is a stolen property.
It is elementary that there can be no offence of dishonestly receiving stolen property unless the property which is alleged to be the subject of such receiving, answers the description of "stolen property" defined under section 410 IPC.
To prove its case, prosecution has cited as many as ten witnesses. However, the first informant/rightful owner of the property could not be examined as prosecution witness on account of his death. Therefore, the recovery of the stolen car alleged to has been made at the instance of the accused Ravi @ Karan does not connect him with the crime as no evidence is adduced by the prosecution to show that the car had, in fact, been stolen from the possession of the complainant or that the same belonged to him. The factum of theft could have been proved only by the complainant, who could not be examined in Court as prosecution witness due to his death. Therefore, I am of the considered opinion that prosecution has failed to prove its case against the accused beyond reasonable doubt.
Result The theft of car has not been proved due to non-examination of complainant. Obviously in such a scenario the car allegedly recovered from the possession of accused Ravi @ Karan is not proved to be a stolen property as defined under section 410 IPC. Until and unless the case property is proved to be stolen property which is a basic requirement, offence punishable under section 411 IPC is also not made out.
10 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 In view of the above discussion, I am of the considered view that the prosecution has miserably failed to discharge the burden imposed on it by law of satisfying this court beyond reasonable doubt of the guilt of the accused. Consequently, accused RAVI @ KARAN is acquitted of the charge levelled against him.
File be consigned to record room after due compliance. Digitally
signed by
BABITA
BABITA PUNIYA
Announced in open PUNIYA Date:
2020.02.24
Court on 22nd day of February, 2020 16:17:34
+0530
(Babita Puniya)
MM-06, West District,
Tis Hazari Courts/ Delhi/22.02.2020
This judgment contains 11 pages and each page bears my signature.
(Babita Puniya) MM-06, West District, Tis Hazari Courts/ Delhi/22.02.2020 11 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 State vs. Ravi @ Karan FIR No. 00012433/2016 PS: Hari Nagar U/sec. 411 IPC 22.02.2020 Present: Learned APP for the State.
Accused produced from J/C. Shri Ravinder Singh, learned LAC for the accused. No PW is present today.
It is submitted by the learned legal aid counsel that continuance of the prosecution as against the accused would not serve any useful purpose and would be a sheer waste of time as the complainant has expired. He, therefore, requested that PE may be closed and the accused may be acquitted of the charge leveled against him as nothing incriminating has come on record against him.
Per contra, it is submitted by the learned APP for the State that opportunity may be given to the State to examine all the witnesses.
I have heard the learned APP for the State and the learned defence counsel. I have also perused the file very carefully.
The prosecution has cited as many as ten (10) witnesses in the list of witnesses annexed with the charge-sheet. Out of these ten witnesses, Shri Ravinder Dua was the complainant as well as the owner of stolen property. Rest witnesses are formal in nature. However, the complainant could be examined on account of his unfortunate death. Therefore, I am of the considered opinion that no useful purpose would be served by examining the rest of the witnesses, who are formal in nature. No prejudice will be caused to the prosecution if the evidence is closed as there are no chances of successful prosecution in view of paucity of evidence to prove the charges.
12 of 11 State vs. Ravi @ Karan E-FIR No. 00012433/2016 Therefore, in view of the above, PE stands closed and request of the learned APP for the State to examine remaining witnesses is declined. In this regard reference may be made to a Division Bench judgment of the Hon'ble Delhi High Court passed in the case of Govind & Ors vs. The State (Govt. of NCT of Delhi) 104(2003) DLT 510 wherein it was held as under:
"...In cases where ultimate chance of conviction is very bleak or there is no prospect of the case ending in conviction in such cases no useful purpose is likely to be served by allowing a criminal prosecution and trial to continue. It is advisable to truncate or snip the proceedings and save valuable time of the courts. The trial should not be continued only for the purpose of formally completing the proceedings to pronounce the conclusion on a future date..........."
As no incriminating evidence has come on record against the accused, recording of his statement under section 313 of the Code is also dispensed with.
Final arguments heard. File perused.
Vide separate judgment of even date, accused RAVI @ KARAN is acquitted of the charge leveled against him. He be released from jail, if not required in any other case.
Since accused is running in J/C in number of other cases and earlier also his personal bond was accepted by the learned predecessor Judge, I deem it fit to extend his earlier personal bail bond for a period of six months from today under section 437-A of the Code. 1st page of his custody warrants be also taken on record.
File be consigned to record room after due compliance.
(Babita Puniya) MM-06, West District, Tis Hazari Courts/ Delhi/22.02.2020 13 of 11