Allahabad High Court
Emperor vs Yakub Ali And Ors. on 15 December, 1916
Equivalent citations: 39IND. CAS.673
JUDGMENT Piggott, J.
1. In this case four persons, Sheo Sahai, Yakub Ali, Wazir Ahmed and Thomas Xanthome, were tried before a Magistrate of the First Class at Jaunpur on a charge framed under Section 420, Indian Penal Code. The Magistrate, after a prolonged trial, found all the four accused guilty, convicted them and sentenced then to substantial terms of imprisonment and also to fine. All the four accused appealed to the Additional Sessions Judge of Jaunpur and the Additional Sessions Judge in a judgment dated the 6th of March 1916, that is to say, some eight months after the hearing in the Magistrate's Court had commenced, has reversed the conviction and acquitted all the four accused. The appeal before us is one by the Local Government against the acquittal of Yakub Ali, Wazir Ahmed and Sheo Sahai. The learned Government Advocate, in opening the case in support of the appeal, called Our attention to the fact that there was no appeal against the acquittal of Thomas Fanthome; but urged that this action on the part of the Local Government should not be construed as prejudicing their case against the other accused persons, or as implying an admission on the part of the Local Government that any portion of the prosecution evidence was false or unreliable. We can only deal with this matter by leaving the case of Thomas Fanthome out of our consideration, and hereafter I propose to speak of the three men, Yakub Ali, Wazir Ahmed and Sheo Sahai, whose cases are before us, as "the accused." The case against these men is that they deceived two persons of the names of Brij Kishore and Pitambar Nath and by deceiving them induced them to part with various sums of money. The charge is framed in respect of three separate items, a sum of Rs. 60 sent by money order in June 1914, another of Rs. 70 sent by money order in October 1914 and another of Rs. 100 sent by money order in December 1914. The story told by Brij Kishore and Pitambar Nath is substantially as follow -They were previously acquainted with the accused Sheo Sahai, a resident of Luck-now, who describes himself as a broker. Having occasion to require a loan of money they both of them discussed the question with Sheo Sahai. The story which he then told them was subsequently confirmed by the other two accused. It was to the effect that a wealthy lady of Rampur, named Akbari Begum, had a large sum of money which she was anxious to lend out and which she was prepared to lend at an extremely low rate of interest. Yakub Ali and Wazir Ahmed were servants of this lady and were entrusted to act on her behalf in the arrangement for "loans to be made out of the money above referred to. The lady was so anxious to dispose of the whole of the available money in this manner that she was prepared to make, through her agents, a further offer to Brij Kishore and Pitambar Nath, namely, that if they would bring forward other persons desirous of borrowing large sums of money, the loan which they themselves required, say about Rs. 40,000 a piece, would be made to them without any interest at all, on very easy terms as regards instalments. Pitambar Nath and Brij Kishore have gone into the witness-box and have given evidence in support of this story. They describe a number of journeys to and from Jaunpnr, Lucknow and Moradabad, and a number of interviews with the accused. They mention that there was an attempt on their part to bring forward other persons prepared to borrow money on easy terms, and they give details connected with the case of one Dasarath Bharthi. They say that Wazir Ahmed and Yakub Ali visited Gonda District in connection with this affair, in order to enquire into the details of the aforesaid Dasarath's landed property. They say that similar enquiries were made at Machli Shahar in respect of their own landed property. The transactions to which they depose are alleged to have extended over a prolonged period, from about the month of November 1914 to about the month of January 1915. Finally, according to these two witnesses, they came to the conclusion that they were being played with, and that the money which had been obtained from them on one pretext or another by the accused in connection with this affair was as good as lest. They then broke off further negotiations and returned to their home. It was only in consequence of inquiries which the Police were beginning to make into the proceedings of these accused persons that Brij Kishore and Pitambar Nath were induced to come forward and make a complaint. In corroboration of this story a very great deal of evidence was produced. Some of this evidence it is unnecessary to refer to in detail, because the facts are, up to a certain point, admitted by the accused themselves. It might, for instance, have been of great importance for the prosecution to bring forward evidence to corroborate Brij Kishore and Pitambar Nath on such questions as that the three accused were acting together and were jointly negotiating with these two complainants upon some matter or other. They might have required direct corroboration of their statements that money passed from them to the accused, and so on. It is unnecessary to discuss the reliability of the evidence of these two witnesses, in so far as the correctness of their statements is admitted by the accused themselves. The accused put forward a carefully considered and an elaborate defence. They reserved their cross examination during the hearing of the prosecution witnesses in the Magistrate's Court, and they finally, produced written statements of considerable length, divided methodically into paragraphs, putting forward in the clearest possible, manner the case they desired the Court to consider as their defence. They admit that all three of them were in negotiation with Brij Kishore and Pitambar Nath about some matter Or other during the period covered by the evidence of the two complainants. They admit that they did receive money from the complainants, and in particular the three sums of money specified in the charge. They deny, however, having deceived the complainants in any way. They deny having told the complainants anything about a lady called Akbari Begam, or having represented themselves as servants or agents of any such lady. They say that the negotiations which did in fact take place between the parties were about an entirely different matter. They bring forward a story which has a certain basis of truth, as can be shown from the records of this Court itself. There was in fact a lady of Rampur, named Humaitajdar Begam, and it seems to be true that the accused Yakub Khan had been at one time in this lady's service. She appeared as plaintiff in a suit in which she claimed, an enormous sum of money as the dower-debt of her late husband, and the case attracted considerable attention at the time when; it was litigated. The subsequent history of this litigation need be mentioned in so far only as it is necessary to make clear the defence set up by these accused. It seems that Humaitajdar Begam's suit was financed by a gentleman of the Bijnor District, and that after the plaintiff had obtained a decree from this Court this gentleman in some way or other contrived to appropriate to himself the entire benefits of this decree. The transaction was not recent. In fact, according to the accused themselves, the final transfer by means of which the gentleman of Bijnor secured for himself all the benefits that were to be obtained under the decree for the dower-debt took place in the month of November 1903, so that from any possible point of view the period of limitation based on this cause of action was running out during the latter part of the year 1915. So far the accused are telling us a story which can be shown to have a basis in fact, and it is a story with which they must have been acquainted owing to Yakub Ali's connection with Humaitajdar Begam. Now, say the accused, it is not true that they ever offered to obtain a loan of any sort or kind for Brij Kishore or Pitambar Nath. On the contrary, they were themselves trying to borrow money from any one who might be prepared to lend it, as a speculation, for the purpose of financing a suit against the gentleman of Bijnor who had appropriated to himself the benefits of Humaitajdar Begam's decree. They say that, through Sheo Sahai, they succeeded in interesting Brij Kishore and Pitambar Nath in this affair, and that these two complainants promised to put them in communication with other porsons as well and to endeavour to raise the sum of Rs. 25,000 which was estimated as necessary to the financing of the suit. Eventually according to the accused, it became clear that Brij Kishore and Pitambar Nath were either unable or unwilling to find the necessary money. There was a quarrel between the parties, and the accused threatened that they were going to bring a suit against these complainants for the breach, presumably, of a verbal contract entered into that they would supply the money. The suggestion is that, as a defence against a suit of this nature, Brij Kishore and Pitambar Nath managed to bring to the notice of the Police the false story on the strength of which the accused have been prosecuted.
2. What we have to consider most particularly is what corroboration is forthcoming upon this record to show that the story told by the two complainants is substantially true, where it differs from that put forward on behalf of the accused. It follows that one of the principal points on which the prosecution has to satisfy the Court is that the three accused were offering a loan, and not trying to raise one, and that they were putting themselves forward as the servants or agents of a wealthy lady prepared to lend money, and not as persons interesting themselves from philanthrophic motives in the affairs of a ruined and necessitous old lady in desperate need of some one who would lend money to finance her suit. The learned Additional Sessions Judge has dealt with the entire evidence in a most unsatisfactory manner. No one reading his judgment would suppose how much of the prosecution story was admitted by the accused, or how various and manifold was the corroboration tendered in support of the truth of the story told by Brij Kishore and Pitambar Nath. There are two witnesses, Kanhaiya Lal son of Mohan Laland Hanuwant Singh, who gave direct evidence, to the effect that these accused persons were offering a loan of money to Brij Kishore and Pitambar Nath, that the visits paid by these two complainants to Moradabad were in connection with an attempt to borrow money and that the accused Yakub Ali and Wazir Ahmed represented themselves to be the agents of a lady who was prepared to lend money. Some corroboration is also forthcoming in the evidence of the witness Guppu, as against the accused Sheo Sahai. Over and above this we have, as the trying Magistrate rightly remarks, a mass of documentary evidence on the record of a very striking character. The documents which seem to me the most worthy of reference are the letters marked Exhibits A 56, 57 and 56 written by Sheo Sahai, the letter Exhibit A9 written by Wazir Ahmed and the letter Exhibit A7 written by Yakub Ali. Whatever criticisms may be made against the manner in which the search of Wazir Ahmed's house was conducted by the Police, and the manner in which a large number of letters and other papers were lumped together and put on the record without being carefully and individually proved, there seems to be no possible question about these particular Exhibits, It may be said no doubt that, as regards Exhibit A7, the letter was not positively proved to be in the handwriting of Yakub Ali; but the point regarding it is that Sheo Sahai hands this letter to the complainants as a letter written by Yakub Ali telling them that they will meet Yakub Ali at a certain place, they go there and do meet Yakub Ali. Under the circumstances it is strong corroboration of their story that they are able to produce this letter, and I do not understand that the accused had any explanation of their alleged visit to the Gonda District for the purpose of examining the registers at the Sub-Registrar's office at Utraula, consistent with their defence On the contrary, they deny any such visit took place at all. Sheo Sahai's letters, which are Exhibits A 56, 57 and 58, speak vaguely about a business, or muamla going on between the parties. According to the prosecution, the language of these letters was intentionally vague. There are, however, expressions in each of them which seem to be specially worthy of notice. In Exhibit A56 Pitambar Nath is told that he need not bring any paper, except papers which will show the income el cetera of his own landed property and of the property of his relative. Information of this sort would be required from an intending borrower and not from an intending lender. In Exhibit A57 and 58 there are references to Pitambar Nath's aunt. According to the prosecution evidence a suggestion has been put forward that this lady also might take a loan, or that her property also might be used as security for the loan to be advanced to Pitambar Nath. The letters are certainly more consistent with this story than with any theory that Pitambar Nath's aunt was proposing to join in finding the money to finance Musammat Humaitajdar Begam's suit. I may refer in passing also to Exhibits A53 and A54, which seem to me of some importance in this same connection.
3. Now I desire to pass on to another point in the case about which there has been considerable argument. The learned Sessions Judge names five witnesses, Rudra Nath, Ram Asarey, Hanuwant Singh, Kanhaiya Lal and Bir Bhaddar Singh, in respect of whom lie says that they were put forward by the prosecution simply to prove that the accused had also cheated them with the same false tale which they told Brij Kishore and Pitambar Nath. Looking at their evidence solely from this point of view, the learned Sessions Judge rejects it as inadmissible, on the ground that it was not covered by the provisions of Sections 14 and 15 of the Indian Evidence Act. I have had occasion incidentally to mention the evidence of the witness Hanuwant Singh and from any point of view some part of the evidence of this witness is admissible as direct corroboration of Brij Kishore and Pitambar Nath. I may note also that the Kanhaiya Lal here referred to must be the second Kanhaiya Lal, son of Kamta Prasad of Lucknow, and not the other witness of the same name to whom I have already referred. Now as regards two of these witnesses, Rudra Nath and Ram Asarey, it so happened that unfortunately they were not cross-examined in the Magistrate's Court. In the view which we have agreed to take of the case as a whole, it is not necessary for me to go into this question in any detail. The learned Government Advocate informed us that he did not wish to press for the consideration of the evidence given by Ram Asarey, but he did ask us to take into consideration the evidence given by Rudra Nath. We went in considerable detail into the circumstances under which Rudra Nath was examined in the Magistrate's Court and under which the accused finally abandoned, under protest, their claim to cross-examine him. For myself I am content to say this much. i should not be prepared to hold that the evidence of Rudra Nath, as it stands on the record, is not legally capable of being taken into consideration; but I think that, under all the circumstances, the evidence of this witness, untested by cross examination, becomes of practically negligible value. i propose, therefore, to exclude it altogether from consideration and I attach no weight whatsoever to this evidence in coming to a decision in the case. There remains, however, the evidence of Bir Bhaddar Singh and of Kanhaiya Lal son of Kamta Prasad, and those portions of Hanuwant Singh's evidence which are not admissible as direct corroboration of the prosecution story, On the general question as to the admissibility in a case of this sort of evidence that the persons accused had, successfully or unsuccessfully, played off the very same fraud in respect of which the charge has been framed upon persons other than those who are named as complainants in the charge, we listened to a good deal of argument and a number of cases have been cited. There is not much case law on the subject in this Court. The only reported case to which we were referred is that of Emperor v. Abdul Wahid Khan 12 Ind. Cas. 98 ; 8 A.L.J. 1269 ; 34 A. 93 ; 12 Cr. L.J. 611. Reference was also made to two unreported cases, namely, Criminal Revision No. 1116 of 1915, the case of Chota Lal and others, decided by the Honourable the Chief Justice on the 10th of March 1916, and Criminal Revision No. 181 of 1916, the case of Barma Shanker, decided by myself on the 8th of April 1916. In no one of those three cases was the general question fully argued out as it has been before us. In the reported case Mr. Justice Chamier considered that evidence of similar but distinct acts of fraud committed by the accused upon other persons had been wrongly admitted. The learned Chief Justice also held that evidence of a similar nature bad been wrongly admitted in the case before him, though it would seem that he might have taken a different view if there had been a definite charge of conspiracy framed in connection with the facts with which he was dealing. In the case decided by myself I admitted evidence substantially similar to that tendered by the prosecution in the present case. I did so without discussing the general question, but fortifying myself by a recent decision of the Calcutta High Court in Emperor v. Debendra Pershad 2 Ind. Cas. 601 ; 36 C. 573 ; 9 C.L.J. 610 ; 13 C. W.N.973 ; 10 Cr. L.J. 91. I think I had better make the precise question in issue clear by setting forth in detail the evidence of the witness Bir Bhaddar Singh. Now this witness is a gentleman of position and respectability. The trying Magistrate considered him to be a quite unexceptionable witne Sections The learned Sessions Judge does not question this, but has simply ruled out his evidence as inadmissible. Bir Bhaddar Singh deposes that he got into touch with Sheo Sahai somewhere in the month of December 1913, and received a letter from Sheo Sahai which he produces and which is Exhibit A53 in the case. At a personal interview which followed, Sheo Sahai informed him that he would be able to obtain a loan of a large sum of money at a very low rate of interest from Akbari Begam of Rampur, through her servants Yakub Ali and Wazir Ahmed. He subsequently met these two accused and they told him the very same story. He produces a letter, Exhibit A54, written to him by Wazir Ahmed. In ray opinion the whole of the evidence of this witness, so far as it has been set forth above, including the exhibits proved by him, is admissible in evidence and is of great importance in the decision of the present case. The only point in Bir Bhaddar Singh's evidence as to which I entertain any doubt, is the passage towards the close of his examination-in-chief, in which he was permitted to depose that he had actually paid Rs. 32C to the accused at their request on the pretext that it was wanted on account of expenses. The prosecution had put forward this witness before the charge was framed and while the defense was being reserved. They were entitled to adduce evidence relevant upon any charge the Magistrate could lawfully be asked to frame hereafter, and they were entitled to meet in anticipation any defence which the accused might reasonably be expected to put forward. It seems to be beyond question, and has in substance been conceded in argument, that, if the trying Magistrate had seen fit to frame a charge of criminal conspiracy under section 120(B), Indian Penal Code, the whole of Bir Bhaddar Singh's evidence as above set forth would have been legally admissible. Personally, I would go further and say that if the charge which has been actually framed had been drawn up a little more carefully, the question of admissibility of this evidence would hardly have arisen. The real charge against each of the accused was that each of them had conspired with the other two to defraud the two complainants and had, by cheating the complainants, either obtained for himself, or abetted the others in obtaining the sums of money specified in the charge. Abetment by conspiracy is one of the forms of abetment as defined in the Indian Penal Code and was the suitable form of abetment to have alleged in the present case. As a matter of fact, the learned Magistrate, although he drew up the charge in a plain and unelaborate form, has convicted the accused upon a rinding that they entered into a conspiracy to do the acts alleged in the charge. This is clear from the concluding portion of his judgment. Putting aside, however, the question of conspiracy, we have to consider precisely the manner in which the prosecution desired to rely upon such evidence as that given by Bir Bhaddar Singh. The case for the accused was that they had never said that there was such a person as Akbari Begam, and that a fortiori they had never represented themselves as servants or agents of any such lady. To prove that, at or about the very same time when the accused were alleged to have made such a representation to Brij Kishore and Pitambar Nath, they had been making precisely the same representation to a gentleman like Bir Bhaddar Singh was at once to corroborate the prosecution evidence in support of the particular offence charged and to disprove the case set up for the defence. It seems, therefore, that the evidence to this extent was clearly admissible under Section 11 of the Indian Evidence Act. Further, the prosecution were bound to prove the intention of these accused in the course of their dealings with Brij Kishore and Pitambar Nath, and in this connection it seems to me that the evidence to which I have referred was admissible under Section 14 of the Indian Evidence Act. It is quite true that an accused person should not be prejudiced at his trial by proof of the fact that he has committed similar offences to that with which he has been charged. At least, such evidence is not admissible unless the accused has challenged its production by producing evidence of his previous unblemished character. The law, however, does not say that evidence otherwise admissible must be excluded if incidentally it involves showing that other offence similar in nature to the one under investigation had been committed by the accused. Personally I should have endeavoured, as far as possible, in recording the evidence of the witness Bir Bhaddar Singh, to steer clear of this difficulty. I should have allowed his evidence to go in in examination in chief to the extent already indicated; but I should have stopped him when he began to depose that he was defrauded by the accused. If the accused had chosen to take up the position that it was impossible for the Court properly to appreciate the evidence of this witness without having the whole of his story before it, and had for this reason gone on to cross-examine Bir Bhaddar and to elicit from him in cross-examination the fact that money had actually passed from him to the accused, it seems to me that there could have been no reasonable objection to this being done. There is just one more point I wish to make with regard to this question of law. The whole of the evidence which was challenged before the learned Sessions Judge went in without any objection on the part of the accused in the Court of the trying Magistrate. In view of the remarks which I have already made, it would seem that the position was really this: The evidence was not challenged by the accused at the time when it was tendered, and could not have been successfully challenged then, because the only result of so doing might have been to lead the Magistrate to pay more attention to the framing of the charge and to draw up a charge of conspiracy in connection with which the admissibility of evidence could scarcely have been questioned. No objection "was, therefore, raised; but when it was found that the Magistrate had drawn up the charge as one simply alleging three acts of cheating against the accused, then the point was taken in the Court of the Sessions Judge that on this particular charge the evidence adduced was not admissible. I think the learned Sessions Judge was mistaken in allowing the objection at all. Even assuming that he was right on the question of law as it was put to him, I think it was his clear duty to have considered the provisions of Section 423 of the Code of Criminal Procedure and to have seen whether the difficulty raised was not one which he could have met, either by "altering the finding" within the meaning of that section or by ordering a new trial, or ordering the accused persons to be committed for trial before himself upon a properly framed change. The manner in which he has excluded this evidence altogether, and made its exclusion the basis for a finding of not guilty in respect of all the accused persons, seems to me seriously objectionable.
4. With regard to the importance of Bir Bhaddar Singh's evidence, I have a word to add. The two letters Exhibits A53 and A54 produced by him prove beyond question that the transaction between himself and the accused was one of a loan offered by the accused and not of a loan to be advanced by himself. In this he is corroborated by the documents produced. I think those documents are clearly admissible as they throw light upon the use of the vague word muamla, and other ambiguous expressions, in the documents relied upon by Brij Kishore and Pitambar Nath.
5. Having said this much, I do not propose to go into the rest of the case at any length. In my opinion the evidence given by Hanuwant Singh and Kanhaiya Lal is reliable and does corroborate the story told by Brij Kishore and Pitambar Nath. In the argument addressed to us the most important point taken was that the story-told by these two complainants should be regarded as outrageously and suspiciously improbable. I can only say that this argument is in substance an appeal to experience; and my experience as to the limits of human folly, where the bait of a pecuniary advantage is being dangled before the eyes, leads me to attach very little weight to the contention in the present case. I have certainly had before me cases, indubitably true, in which the complainant had shown an amount of folly and credulity far greater than can be ascribed to Brij Kishore and Pitambar Nath. The accused have endeavoured to support their defence by oral evidence; but it is remarkable that no documentary evidence is forthcoming from them. Prom any point of view there must have been a good deal of correspondence between the complainants and the accused; and if the story told by the defence is true, the letters written by Brij Kishore and Pitambar Nath would corroborate it. There are no such letters forthcoming. The accused fait this difficulty and have endea voured to meet it. Wazir Ahmed suggests that the Police made away with the correspondence found at his house and were keeping back all documents which they thought would damage the prosecution. Sheo Sahai, more daringly, suggests that Brij Kishore and Pitambar Nath took the precaution, before finally breaking off negotiations with him, of stealing away all the documents which they thought it injudicious to leave behind. I do not see any force in either of these suggestions. The Police laid before the Court a full list of all the letters and papers in their possession, and that list was open to the inspection of the accused. There is nothing to show that the slightest attempt was made by the accused to cause the production of any documentary evidence in support of their case. In view of this failure on the part of the accused to produce documentary evidence, I do not think it necessary to discuss at any length the statements of the five witnesses produced on behalf of the defence. The evidence of the one witness of any importance, Syed Masihul Hasan, is discounted by the fact that Brij Kishore was never placed before him for identification. Every word of the prosecution story might be proved to the hilt, and yet if Syed Masihul Hasan were prosecuted for perjury on account of the evidence given by him in this case, he would have a complete answer in the fact that he had not identified Brij Kishore but merely deposed that a person was produced before him by Yakub Ali whose name, according to Yakub Ali, was Brij Kishore.
6. On the review of the case as a whole, I am quite satisfied that these three men were rightly convicted by, the Magistrate. The reversal of that conviction by the learned Additional Sessions Judge proceeds in the main upon a mistaken view of the law, and even as regards that portion of the evidence with which the learned Sessions Judge considered himself competent to deal, he seems to have dealt with it in an unsatisfactory manner and without real appreciation of its weight and cogency. I think this appeal must be accepted, the order of acquittal made by the Sessions Judge set aside and the conviction as recorded by the Magistrate restored, along with the sentences of imprisonment and fine passed by him against each of these three men Yakub Ali, Wazir Ahmed and Sheo Sahai.
Walsh, J.
7. I entirely agree, except that I think the result is somewhat lenient to the accused. On the question of the admissibility of the evidence, this seems to me a perfectly plain case. In a case of this kind one question, which it is necessary for the prosecution to prove, is whether the untruth is honest or dishonest. In other words, whether it is accidental or intentional. Because if a man makes an honest misstatement the untruth is, so far as he is concerned, accidental. I, therefore, think that Section 15 of the Evidence Act applies to all these oases, the question being whether an untruthful statement is accidental or intentional or done with particular knowledge or intention." I adopt in its entirety the Calcutta ruling with a slight addition. I think the test to be "applied must include every possible defence and not be confined merely to the actual defence raised by the accused.
8. As we are differing from the Sessions Judge, I will merely add this on the merits. I am absolutely convinced beyond any reasonable doubt that the story of Brij Kishore and Pitambar Nath is substantially true. It is confirmed in important particulars by contemporaneous documents which dovetail into their verbal story. It is only shaken in trivial details scattered over a long period of time, and it is unshaken by a single document in the case. Indeed there is one document not hitherto referred to, which is absolutely destructive of the case for the defence. Exhibit A77 on page 32 was found in Yakub Ali's house. The Sessions Judge has passed a critisim on the Police, which, I think, is wholly undeserved, with regard to their treatment of the papers found in Yakub Ali's house. He says that the Sub-Inspector failed to identify the letter by his initial, although he identified the envelope. The letter is identified both as to the envelope and its contents by the dates it bore. It is a letter written by Brij Kishore on the 1st of October addressed to Wazir Ahmed and Yakub Ali. The envelope is addressed to Wazir Ahmed care of Yakub Ali, whom it describes as the mukhtear-am of the Begam Sahibji and also bears the 1st of October date. No evidence was tendered that this document was fabricated. Brij Kishore writes in this letter--"You have written to me that there will not be any delay in the giving of money...My dear Sir, had I not been in need why should I have troubled you so much. I beg to request that you will please settle the matter immediately on my arrival there. The troubles and anxieties which I have suffered in this matter are fully known to you." It is impossible that the writer of this letter was contemplating finding funds to finance another person.
9. I agree with the observations of the Magistrate at the conclusion of his judgement. I think the investigation of this case is creditable in the extreme to those who conducted it. The Police actually disclosed, which they were not under any obligation to do, "to the defendant the original information which bears the signature of Brij Kishore, but which came from most of the complainants and preceded the first information report. I can find no trace of unfairness in the preparation and conduct of the case from first to last. It seems to me that the defence had every latitude permitted to them. Speaking for myself, I cannot part with the case without observing that the final determination of this clear case has taken eighteen months from its commencement.
10. By the Court.--The appeal is allowed, the order of acquittal passed by the learned Additional Sessions Judge is set aside and the conviction recorded by the Magistrate is restored, along with the sentences of imprisonment and fine passed by him against Yakub Ali, Wazir Ahmed and Sheo Sahai.