Delhi High Court
Sandeep Dixit vs State on 27 April, 2012
Author: M.L. Mehta
Bench: M.L. Mehta
* THE HIGH COURT OF DELHI AT NEW DELHI
+ Crl.Rev.260/2011
Date of Decision: 27.04.2012
SANDEEP DIXIT ...... PETITIONER
Through: Mr.Anurag Jain, Advocate.
Versus
STATE ......RESPONDENT
Through: Ms.Fizani Husain, APP.
CORAM:
HON'BLE MR. JUSTICE M.L. MEHTA
M.L. MEHTA, J.
1. This is a criminal revision petition under Section 397/401 Cr.P.C. read with Section 482 Cr.P.C. assailing the order dated 15.02.2011 passed by the ld. ASJ whereby the revision petition filed by the State against the order passed by ld. ACMM, discharging the petitioner in FIR no. 176/2001 registered at P.S. Keshav Puram under Section 468/469/471/120B IPC , was allowed and it was ordered that charges be framed against the petitioner under Section 466 IPC.
2. The present case was registered on the basis of complaint dated 18.10.1999 made by Mr. Neeraj Bharti, SDM, Rajouri Garden stating that he had received a complaint from Ms. Rekha Chauhan (accused no.1 in Crl. Rev. P. 260.2011 Page 1 of7 the charge sheet) that Sanjay Kumar Malik (accused no.2 in the charge sheet) had submitted two affidavits dated 19.07.1999 with forged signatures of SDM, Rajouri Garden for the purpose of solemnization of their marriage. It was stated in the complaint that the SDM had seen the photocopies of the affidavits and certified that the signatures on the two affidavits were not his. It was alleged that the affidavits were produced before the priest of Arya Samaj Mandir and relying upon them, the marriage of Ms. Rekha Chauhan and Sanjay Kumar Malik was performed by him. As per the prosecution, the marriage register from the temple and the said forged affidavits were seized by the police and specimen signatures of various persons including the present petitioner were obtained for expert opinion and as per the report of GEQD Hyderabad, it was established that on the aforesaid affidavits, the words "Signed before me" and date "19.07.1999" were in the hand writing of the present petitioner. Charge sheet was filed against the above mentioned two accused persons along with the petitioner.
3. The ld.ACMM while discharging all the three accused persons opined that the charges against them were groundless and there was not even remote possibility of conviction of the accused persons. Again this order the State went in revision and the learned ASJ maintained the impugned order qua the accused Rekha Chauhan and Sanjay Kumar Malik, but reversed the findings of the learned ACMM qua the present petitioner and while allowing the revision petition ordered the framing of charges under section 466 IPC against the petitioner. The order of the learned ASJ has been challenged by way of present petition.
Crl. Rev. P. 260.2011 Page 2 of7
4. The impugned order has been challenged on the ground that the learned ASJ has gravely erred in not appreciating the fact that there is no material against the petitioner for framing of charge under section 466 IPC and has erred in interfering with a well reasoned and speaking order of discharge passed by the learned ACMM after due scrutiny of material brought on record by the prosecution. It has been submitted that the learned ASJ has gravely erred in not appreciating the fact that the learned trial Court had rightly observed that the report of an expert under section 45 of the Indian Evidence Act is merely an opinion and not a conclusive proof of the validity of the handwriting in question. It has been further argued that even if on the basis of the GEQD report, any doubt was raised regarding the involvement of the petitioner in the alleged offence, still in the event of two possible views, the one favouring the accused should have been accepted. Reliance has been placed on Dilawar Balu Kurane Vs. State of Maharastra, (2002) 2 SCC 135.
5. On the other hand the learned APP for the State has submitted that the contention of the petitioner that there was no material against him for framing of charge is contrary to the facts on record in the light of the GEQD report which specifically mentioned that on the affidavit the words "Signed before me" and the date "19.07.1999" were in the handwriting of the petitioner herein. Consequently, it has been argued that the instant Revision Petition deserves to be dismissed.
6. I have heard the rival submissions and perused the record as well as the impugned order and the order of the learned ACMM discharging the three accused persons. As the findings of the learned ACMM qua the Crl. Rev. P. 260.2011 Page 3 of7 accused No. 1 and 2 i.e. Rekha Chauhan and Sanjay Kumar Malik have not been controverted vide the impugned order, I would now proceed to examine the findings of both the courts below qua the present petitioner only.
7. There is no allegation that the signatures of SDM were forged, but that the handwriting of above words was not that of SDM and was of the petitioner. From the perusal of the order of learned ACMM it is evident that the complaint was registered on the basis of complaint of SDM Rajouri Garden based on the photocopy of the affidavits shown to him, without showing him the originals of the said affidavits. More so, there is no explanation as to on what basis the case came to be registered without showing the originals of the two affidavits to the SDM when the investigating agency had claimed in the charge-sheet that the originals of the said affidavits were seized from the priest who solemnized the marriage. As per the investigating agency it has drawn its conclusion regarding the culpability of the accused on the basis of the opinion of the handwriting expert. But, it is pertinent to note that the specimen handwriting and signature of SDM were not obtained and sent for expert opinion to find out whether the affidavits were actually bearing his writing and signatures or not. Not only that, no attempt was made to get compared the signatures of SDM with the disputed signatures on affidavits, even the disputed signatures were not got compared with that of the petitioner. In such a situation, it is difficult to imagine that how it came to be concluded by the investigating agency without the Crl. Rev. P. 260.2011 Page 4 of7 examination of the handwriting and signatures of the SDM which were in contention.
8. It has been submitted that the specimen handwriting of the petitioner were obtained during the course of investigation and sent to GEQD Hyderabad, along with the aforesaid affidavits for expert opinion. It has been averred that the words "Signed before me" and the date "19.07.1999" have been opined by the handwriting expert to be in the handwriting of the present petitioner. Admittedly, there is no independent witness of the prosecution who had seen the petitioner signing the said affidavits. It is settled proposition of law that expert opinion is not a conclusive proof of the validity of the handwriting or document in question in the absence of any independent corroboration. The report of handwriting expert is not included in the list of documents which can be accepted as valid evidence without examining the author as per the scheme of Section 293Cr.P.C. Even otherwise, the said specimen handwriting of the petitioner was obtained without the permission of the Court by the investigating agency. In Ram Chandra v. State of Uttar Pradesh AIR (1957) SC 381, 388 it is observed that "the expert evidence as to handwriting is opinion evidence and it can rarely, if ever, take the place of substantive evidence. In Shashi Kumar Banerjee v. Subodh Kumar Banerjee AIR (1964) SC 529 it is observed that acting on such evidence it is usual to see if it is corroborated either by clear, direct or by circumstantial evidence. In State of Gujarat v. Vinaya Chandra Chhota Lal Pathi Criminal Appeal No. 43 of 1964, it is held that "a court is competent to compare disputed writings of a person with others which Crl. Rev. P. 260.2011 Page 5 of7 are admitted or proved to be his writings. It may not be safe for a court to record a finding about a person's writing in certain document merely on the basis of comparison, but a court can itself compare the writings in order to appreciate properly the other evidence produced before it in that regard. The opinion of handwriting expert is also relevant in view of Section 45 of the Evidence Act but that too is not conclusive. It has also been held that the sole evidence of a handwriting expert is not normally sufficient for recording a definite finding about the writing being of a certain person or not."
9. Hence I am in agreement with the contention of the learned counsel for the petitioner that the learned ASJ has gravely erred in not appreciating the fact that the opinion of an expert under section 45 of the Indian Evidence Act is merely an opinion and not a conclusive proof of the validity of the handwriting in question and the learned ASJ exceeded its jurisdiction by ordering the framing of charge against the petitioner merely on the report of the GEQD without corroboration.
10. Assuming that the learned ASJ was in two minds regarding the culpability of the petitioner due to the opinion of the handwriting expert, still the view favouring the accused should have been adopted in the light of settled legal proposition. It is one of the golden principles of criminal law that if after appreciation of evidence on record , the Court finds the possibility of two equally good views, the one favouring the accused is to be accepted. In Dilawar Balu Kurane (supra) the Hon'ble Supreme Court followed the ratio laid down in Union of India Vs. Prafulla Kumar Samal reported as (1972) 2 SCC 392 and observed that Crl. Rev. P. 260.2011 Page 6 of7 "..... by and large if two view are equally possible and the judge is satisfied that the evidence produced before him gave rise to some suspicion, but not grave suspicion against the accused, he will be fully justified to discharge the accused, and in exercising jurisdiction under section 227 Cr. P.C., the judge cannot act merely as a post office or a mouthpiece of the prosecution, but has to consider the broad probabilities of the case, the total effect of the evidence and the documents produced before the court but should not make a roving enquiry into the pros and cons of the matter and weigh the evidence as if he was conducting a trial...."
11. In the light of the above observations, I am of the opinion that in the light of serious lapses on the part of prosecution and absence of any clinching material on record to link the petitioner with the alleged offence, the order of learned ASJ directing the framing of charges against the petitioner under section 466 IPC was untenable and unjustified.
12. Consequently the petition is hereby allowed and the impugned order of the learned ASJ is set aside.
M.L. MEHTA, J.
APRIL 27, 2012 ss/akb Crl. Rev. P. 260.2011 Page 7 of7