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 14, Cited by 0]

Delhi District Court

State vs Para on 31 January, 2024

           IN THE COURT OF MS. TANVI KHURANA,
    CHIEF METROPOLITAN MAGISTRATE, DISTRICT SOUTH,
           SAKET COURTS COMPLEX, NEW DELHI.


CNR No. DLST02-000619-2021

IN THE MATTER OF:
STATE Vs. PARA
FIR No. 131/2019
PS Ambedkar Nagar
U/s 33 of the Delhi Excise Act, 2009

                                 JUDGMENT
A) Sl. No. of the case                  :     CR Cases 148/2021
B) The date of commission of            :     21.03.2019
   offence
C) The name of the complainant          :     Ct Rajender, No. 1122/SD, PIS
                                              No.28060178,PS Ambedkar Nagar
D) The name and address of              :     Para W/o Sh. Rajbir R/o Jhuggi
   accused                                    No.D-3, Block-D, Dakshinpuri,
                                              New Delhi.
E) Offence complained of                :     33 of the Delhi Excise Act, 2009
F) The plea of accused                  :     Not Guilty
G) Final Order                          :     Acquitted
H) The date of such Order               :     31.01.2024

                    DATE OF INSTITUTION     : 12.01.2021
                    DATE OF FINAL ARGUMENTS : 31.01.2024
                    DATE OF JUDGMENT        : 31.01.2024


FIR No. 131/2019                    State Vs. Para                    Page No.1 of 12
PS Ambedkar Nagar
 THE BRIEF REASONS FOR THE JUDGMENT:-

1. The present case has originated from the charge-sheet filed by the State, against accused Para W/o Sh. Rajbir. As per charge-sheet, on 21.03.2019 at about 12:50 PM in front of Jhuggi No.D3, Block-D, Dakshinpuri, New Delhi within the jurisdiction of PS Ambedkar Nagar, accused was found in possession of 42 quarter bottles on which 'Asli Santre Masaledar Desi Sharab, for sale in Haryana only was written, 2 cartons of illicit country made liquor each containing 50 quarter bottles, 8 cartons of Royal Green Classic blended Whiskey each containing 48 quarters bottles and 4 cartons of Impact Grain Whiskey each containing 48 quarter bottles, without having any license or permit to possess the same and in contravention of Delhi Excise Act, 2009.

2. On the basis of the charge-sheet, court took cognizance of the offence and the accused appeared on 11.03.2022, thereafter, she was supplied with copy of charge-sheet and documents in compliance of Section 207 Cr.P.C. Court framed charge against the accused for offence punishable under Section 33 Delhi Excise Act. Charge was read over and explained to her to which she pleaded not guilty and claimed trial.

3. During trial, accused admitted under Section 294 Cr.P.C. the registration of FIR No. 131/2019 dated 21.03.2019, PS Ambedkar Nagar without admitting its content which is Ex.A1; certificate under Section 65B of Indian Evidence Act is Ex.A2; DD No.25B dated 21.03.2019 is Ex.A3; excise report dated 10.07.2019 is Ex.A4; and register no.19 is Ex.A5. Also, FIR No. 131/2019 State Vs. Para Page No.2 of 12 PS Ambedkar Nagar the State examined three witnesses viz. PW-1 HC Subhash Chand, PW-2 Ct. Rajender and PW ASI Devender Kumar.

4. During examination in chief, PW-1 HC Subhash Chand deposed that on 14.07.2019, he was posted at PS Ambedkar Nagar as HC and on that day, the present case was assigned to him for further investigation. As all the aspects had already been investigated by ASI Devender Kumar except collection of result of analysis from excise lab. Thereafter, he collected the same on 26.08.2019 and after completion of investigation, he prepared charge-sheet and submitted the same before the court for judicial verdict. Witness correctly identified the accused in the Court. PW-1 duly cross- examined by Ld. Defence Counsel.

5. During examination in chief, PW-2 Ct. Rajender deposed that on 21.03.2019, he was posted at PS Ambedkar Nagar as constable and on that day he along with Ct. Deepak were on beat patrolling duty in the area of Dakshinpuri. At about 12:50 PM when they reached near Jhuggi no. D3, situated in D Block, Dakshinpuri, they found that a lady was sitting with a weighted plastic sack on the gate of the house and she was selling the liquor. Upon seeing us in police uniform, the purchasers of illicit liquor started fleeing away from there. The said lady started pulling the sack containing liquor inside her house. Upon suspicion they came to her and asked about the contents of sack but she could not give any satisfactory answer. Thereafter, the sack was opened and checked and they found illicit liquor in quarter bottles. Thereafter, he informed duty officer regarding the recovery of illicit liquor and apprehension of accused. There were 14 cardboard cartons FIR No. 131/2019 State Vs. Para Page No.3 of 12 PS Ambedkar Nagar containing illicit liquor also lying there.

6. PW-2 Ct. Rajender further deposed that after some time ASI Devender Kumar along with W/Ct. Manju reached at the spot to whom he handed over recovered liquor i.e. 14 cardboard cartons and 1 plastic sack containing illicit liquor in quarter bottles and custody of accused. The quarter bottles were counted and there were 42 quarter bottles in the sack having label of Asli santra masaledar deshi sharab for sale in Haryana only. There were 50 quarter bottles each in two cardboard cartons having label of Asli Santra Masaledar Desi Sharab for sale in Haryana only. There were 48 quarter bottles each in eight cardboard cartons having label of Royal Green Whisky for sale in Haryana only. There were 48 quarter bottles in each in remaining four cardboard cartons having label of Impact grain whisky for sale in Haryana only. One quarter bottle was separated from each cartons and above said sack were separated for sample purpose and remaining were kept in same sack and cartons.

7. PW-2 Ct. Rajender further deposed that Form M29 was filled and seal of DK was put. Form M29 is Ex. PW2/A. Thereafter, sample quarter bottle and sack were sealed with the seal of DK and seal after use was handed over to Ct. Deepak vide memo Ex. PW2/B. Seizure memo of case property was prepared vide Ex. PW2/C. IO inquired him and recorded his statement vide Ex. PW2/D. IO prepared Rukka vide Ex. PW2/E and same was handed over to Ct. Deepak for registration of FIR. He went to PS and got the present FIR registered. After the registration of FIR, he came back to the spot and handed over original Rukka and copy of FIR to IO. IO FIR No. 131/2019 State Vs. Para Page No.4 of 12 PS Ambedkar Nagar prepared site plan of place of recovery at my instance vide Ex. PW2/F. Accused was interrogated and her disclosure statement was recorded vide Ex. PW2/G. Accused was arrested and her personal search was conducted vide memos Ex. PW-2/H and Ex. PW-2/I on arrest memo. Thereafter, he alongwith IO, W/ Ct. Manju and Ct. Deepak and accused came back to PS alongwith case property. Case property was deposited in Malkhana. IO recorded his statement and relieved him. MHC (M) has produced the order vide which the case property has already been destroyed and the said order is taken on record which is Ex. PW-2/J. MHC (M) has also produced one photograph having image of a plastic sacks, the sacks have been correctly identified by witness which is Ex. PH-1. MHC M has also produced four sample quarter bottles of above mentioned labels in unsealed condition which were shown to the witness and witness has correctly identified the same which is Ex. S1 to Ex.S4. Identity of the accused was not disputed. PW-1 was duly cross-examined by Ld. Counsel for the Defence.

8. During examination in chief, PW-3 ASI Devender Kumar deposed that on 21.03.2019, he was posted as ASI at PS Ambedkar Nagar. He received DD no. 26B, after receiving the same he along with Ct. Manju went to the place of incident where he met Ct. Rajender and Ct. Deepak and they handed over the accused Para and also the illicit liquor, when counted it was 14 petis. Thereafter, he ask public persons to join the investigation but nobody joined the same and left the spot by giving some valid reasons. Thereafter, he had recorded the statement of Ct. Rajender which is already Ex. PW2/D which was attested by him. Thereafter, the quarter bottles were FIR No. 131/2019 State Vs. Para Page No.5 of 12 PS Ambedkar Nagar counted and there were 42 quarter bottles in the sack having label of Asli santra masaledar deshi sharab for sale in Haryana only. There were 50 quarter bottles each in two cardboard cartons having label of Asli Santra Masaledar Desi Sharab for sale in Haryana only. There were 48 quarter bottles each in eight cardboard cartons having label of Royal Green Whisky for sale in Haryana only. There were 48 quarter bottles in each in remaining four cardboard cartons having label of Impact grain whisky for sale in Haryana only. One quarter bottle was separated from each cartons and above said sack were separated for sample purpose and remaining were kept in same sack and cartons.

9. PW-3 ASI Devender Kumar further deposed that Form M29 was filled and seal of DK was put. Form M29 is Ex. PW2/A. Thereafter, sample quarter bottle and sack were sealed with the seal of DK and seal after use was handed over to Ct. Deepak vide memo which is Ex. PW2/B. Seizure memo of case property was prepared vide Ex. PW2/C. He had prepared Rukka which is Ex. PW2/E and same was handed over to Ct. Deepak for registration of FIR. He went to PS and got the present FIR registered. After the registration of FIR, he came back to the spot and handed over original Rukka and copy of FIR to him. He had prepared site plan of place of recovery at my instance Ct. Rajender which is Ex. PW2/F. Accused was interrogated and her disclosure statement was recorded which is Ex.PW2/G. Accused was arrested and her personal search was conducted vide memos Ex. PW-2/H and Ex. PW-2/I respectively. Thereafter, he alongwith other staff and accused came back to PS alongwith case property. Case property was FIR No. 131/2019 State Vs. Para Page No.6 of 12 PS Ambedkar Nagar deposited in Malkhana. I recorded the statement of witnesses. Accused was produced before Hon'ble Court. During investigation, he had sent the samples to the excise laboratory for expert opinion. In the meantime, he received his transfer orders and deposited the file with MHCR. MHC (M) has also produced one photograph having image of a plastic sacks, the sacks have been correctly identified by witness which is Ex. PH-1. MHC M has also produced four sample quarter bottles of above mentioned labels in unsealed condition which were shown to the witness and witness has correctly identified the same which is Ex. S1 to Ex.S4. Witness correctly identified the accused before the Court. PW-1 was duly cross-examined by Ld. Counsel for the Defence.

10. Upon conclusion of prosecution evidence, statement of accused under Section 313 Cr.P.C. read with Section 281 Cr.P.C. was recorded in which all incriminating material was put to her, to which she pleaded innocence and claimed to have been falsely implicated. Accused chose not to lead any defence evidence. Final arguments of both the parties were heard at length.

COURT OBSERVATION:

11. At the outset, it is pertinent to note that Section 33 Delhi Excise Act read as:

"33. Penalty for unlawful import, export, transport, manufacture, possession, sale, etc. (1) Whoever, in contravention of provision of this Act or of any rule or order made or notification issued or of any license, permit or pass, granted under this Act-- •
(a) manufactures, imports, exports, transports or removes any FIR No. 131/2019 State Vs. Para Page No.7 of 12 PS Ambedkar Nagar intoxicant;
(b) constructs or works any manufactory or warehouse;
(c) bottles any liquor for purposes of sale;
(d) uses, keeps or has in his possession any material, still, utensil, implement or apparatus, whatsoever, for the purpose of manufacturing any intoxicant other than toddy or tari;
(e) possesses any material or film either with or without the Government logo or logo of any State or wrapper or any other thing in which liquor can be packed or any apparatus or implement or machine for the purpose of packing any liquor;
(f) sells any intoxicant, collects, possesses or buys any intoxicant beyond the prescribed quantity, shall be punishable with imprisonment for a term which shall not be less than six months but which may extend to three years and with fine which shall not be less than fifty thousand rupees but which may extend to one lath rupees.

12. It is the case of prosecution that on 21.03.2019 at about 12:50 PM in front of Jhuggi No.D3, Block-D, Dakshinpuri, New Delhi within the jurisdiction of PS Ambedkar Nagar, accused was found in possession of 42 quarter bottles on which 'Asli Santre Masaledar Desi Sharab, for sale in Haryana only was written, 2 cartons of illicit country made liquor each containing 50 quarter bottles, 8 cartons of Royal Green Classic blended Whiskey each containing 48 quarters bottles and 4 cartons of Impact Grain Whiskey each containing 48 quarter bottles, without having any license or permit to possess the same and thereby, accused had committed an offence punishable under Section 33 Delhi Excise Act, 2009. Per contra, it is the Defence of accused that no public witness joined the proceedings. Also, there is discrepancy in time of depositing of case property.

13. In order to prove the alleged offence, the prosecution is first and FIR No. 131/2019 State Vs. Para Page No.8 of 12 PS Ambedkar Nagar foremost required to prove the recovery of illicit liquor from the possession of accused. In order to prove the said recovery, it is a mandate to comply provision of section 100 (4) of the Cr.PC. Accused is residing in a residential colony but no public person has been examined. Under these circumstances, there is absolute non compliance of Section 100 Cr.PC Sub Sec (4) which specifically provides that whenever any search or seizure is effected by an investigating officer, the latter before making search or seizure shall join at least two independent respectable local inhabitants from the same locality in which search is to be effected. The word used in sub Sec (4) of Sec 100 is "shall" which makes it mandatory. An investigating officer is granted liberty to join independent witnesses from other locality only when the witnesses from the same locality are either not available or they refuse to become witness. All the witnesses admitted that the place of incident was residential area. It appears that no sincere effort was made to join respectable witnesses from the same locality. Moreover, as per the prosecution, the case property was taken in an e-rickshaw, however, neither the details of that e-rickshaw have been furnished nor the driver of that e-rickshaw has been examined as a witness.

14. In this regard reliance is being placed on the following judgments. In case law reported as "Anoop Joshi Vs. State" 1992(2) C.C. Cases 314(HC), High Court of Delhi had observed as under:

"18. It is repeatedly laid down by this Court in such cases it should be shown by the police that sincere efforts have been made to join independent witnesses. In the present case, it is evidence that no such sincere efforts have been made, particularly when we find that shops were open FIR No. 131/2019 State Vs. Para Page No.9 of 12 PS Ambedkar Nagar and one or two shopkeepers could have been persuaded to join the raiding party to witness the recovery being made from the appellant. In case any of the shopkeepers had declined to join the raiding party, the police could have later on taken legal action against such shopkeepers because they could not have escaped the rigours of law while declining to perform their legal duty to assist the police in investigation as a citizen, which is an offence under the IPC".

15. In a case law reported as Roop Chand Vs. State of Haryana 1999 (1) C.L.R. 69, the Punjab & Haryana High Court held as under:

"3. I have heard the learned counsel for the parties and gone through the evidence with their help. The recovery of illicit liquor was effected from the possession of the petitioner during noon time and it is in the evidence of the prosecution witnesses that some witnesses form the public were available and they were asked to join the investigation. The explanation furnished by the prosecution is that the independent witnesses were asked to join the investigation but they refused to do so on the ground that their joining will result into enmity between them and the petitioner".

4. It is well settled principle of the law that the Investigating Agency 19.01.2013 should join independent witnesses at the time of recovery of contraband articles, if they are available and their failure to do so in such a situation casts a shadow of doubt on the prosecution case. In the present case also admittedly the independent witnesses were available at the time of recovery but they refused to associate themselves in the investigation. This explanation does not inspire confidence because the police officials who are the only witnesses examined in the case have not given the names and addresses of the persons contacted to join it is a very common excuse that the witnesses from the public refused to join the investigation. A police officer FIR No. 131/2019 State Vs. Para Page No.10 of 12 PS Ambedkar Nagar conducting investigation of a crime is entitled to ask anybody to join the investigation and on refusal by a person from the public the Investigating Officer can take action against such a person under the law. Had it been a fact that the witnesses from the public had refused to join the investigation, the Investigating Officer must have proceeded against them under the relevant provisions of law. The failure to do so by the police officer is suggestive of the fact that the explanation for non-joining the witnesses from the public is an after thought and is not worthy of credence. All these facts taken together make the prosecution case highly doubtful".

16. Prosecution has failed to prove when a number of people from the public locality were available, why the testimony of said witnesses were not recorded. Prosecution has also failed to file any DD entry of the recovery witness regarding departure and arrival. Photographs and videography was not conducted. Seizure memo of recovered liquor was prepared prior to the registration of FIR, however, it contains the details of present FIR and no explanation has been furnished by the IO regarding the same.

17. It is cardinal principle of criminal jurisprudence that an accused is presumed to be innocent unless the contrary is proved. The burden lies on the prosecution to prove the guilt of accused "beyond reasonable doubt". The prosecution is under a legal obligation to prove each and every ingredient of offence beyond any doubt, unless otherwise so provided by any statute. This general burden never shifts, it always rests on the prosecution. (Daya Ram v. State of Haryana, (P&H)(DB), 1997(1) R.C.R.(Criminal)

662).

18. In view of the above discussion, the prosecution has miserably FIR No. 131/2019 State Vs. Para Page No.11 of 12 PS Ambedkar Nagar failed to prove the guilt of accused, the benefit of which accrues in her favour. Accused Para W/o Sh. Rajbir is accordingly acquitted for the offence under section 33 Delhi Excise Act. Her Bail Bond stands cancelled. Surety Bond stands discharged. Documents, if any, be returned after cancellation of the endorsement, if any, on proper receipt and identification. Accused is directed to furnish necessary bail bonds under Section 437A CrPC.

19. Case property, if any, be confiscated to the State after the expiry of the period of the appeal.

20. File be consigned to Record Room, after due compliances.

(TANVI KHURANA) CHIEF METROPOLITAN MAGISTRATE DISTRICT SOUTH, SAKET COURTS COMPLEX Announced in the open Court On 31st January, 2024 FIR No. 131/2019 State Vs. Para Page No.12 of 12 PS Ambedkar Nagar