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 12, Cited by 0]

Delhi District Court

State vs Ravinder 1 on 20 May, 2016

         IN THE COURT OF ANUBHAV JAIN, MM­02 (TRAFFIC), 
              SOUTH EAST, SAKET COURTS, NEW DELHI

Challan No             : 258802620

Challan Date           : 07.06.2015

Vehicle No.            :  DL3CAQ7491


STATE                                                        .......................Complainant

Versus

RAVINDER                                                         ........................Accused

OFFENCE COMPLAINED U/S   185, 146/196, 3/181, CMVR 115/190(2) of 
MV Act.

Plea of the Accused                                      : Accused pleaded not guilty

Date of institution of the Case                          : 25.06.2015

Date on which order was reserved                         : 23.04.2016

Date of decision                                         : 06.05.2016

Final Order                                              : Accused driver is acquitted for 

                                                          the offences u/s 185 and 146/196, 

                                                          of Motor Vehicle Act.

                                        JUDGMENT

1.The brief facts of the case as per the complaint / challan are that on 07.06.2015 at about 08.07 pm the accused namely Ravinder was plying on car bearing No. DL­3CAQ­7491 from CRRI to Maharani Bagh. The accused State vs Ravinder 1 was intercepted by police officials at Ashram Chowk and on checking, the accused was found to be driving under the influence of alcohol. On checking through the breath analyzer, the alcohol contents were found to be in his blood as 318.8 mg/100 ml which was more than permissible limit of 30 mg/100 ml. The accused was challaned u/s 185 of MV Act by challaning officer. Further the accused driver could not produce any valid insurance on the spot and he was also challaned u/s 146/196 of MV Act.

2. The accused was admitted on bail on 25.06.2015. Notice u/s 251 CrPC against the accused was framed on 15.09.2015 whereby he was charged u/s 185 and 146/196 of MV Act. Accused pleads not guilty and claimed trial.

3. Prosecution in order to prove his case has examined two witnesses namely ASI Krishan Pal as PW­1 who proved the documents i.e. challan Ex. PW­1/A, challan of owner Ex. PW­1/B, alcohol meter receipt Ex. PW­1/C. OSS Form Ex. PW­1/B, breath analyzer report Ex. PW­1/C. Prosecution has further examined Ct. Ram Prakash as PW­2.

4. Prosecution evidence stands closed vide order dt. 08.10.2015 and statement of accused was recorded u/s 313 Cr.P.C on 21.12.2015.

5. In his defence, accused has examined two witnesses namely Sh. Ravi Kumar as DW­1 and Sh. Harish Kumar as DW­2.

6. I have heard the arguments lead by the counsel and perused the file carefully.

State vs Ravinder 2

7. It is argued by the counsel for the accused that there has been material contradiction in the evidence led by the prosecution witnesses. He further states that the said challan / complaint is not accompanied by mandatory certificate u/s 65B of Indian Evidence Act and as such the same cannot be read in his evidence.

8. In Anvar P.V. Appellant v. P.K. Basheer and others Respondent (s) CIVIL APPEAL NO. 4226 OF 2012, Hon'ble Apex Court has observed :

".... Any documentary evidence by way of an electronic record under the Evidence Act, in view of Sections 59 and 65A, can be proved only in accordance with the procedure prescribed under Section 65B. Section 65B deals with the admissibility of the electronic record. The purpose of these provisions is to sanctify secondary evidence in electronic form, generated by a computer. It may be noted that the Section starts with a non obstante clause. Thus, notwithstanding anything contained in the Evidence Act, any information contained in an electronic record which is printed on a paper, stored, recorded or copied in optical or magnetic media produced by a computer shall be deemed to be a document only if the conditions mentioned under sub­ Section (2) are satisfied, without further proof or production of the original. The very admissibility of such a document, i.e., electronic record which is called as computer output, depends on the satisfaction of the four conditions under Section 65B(2). Following are the specified conditions under Section 65B(2) of the Evidence Act:
(i) The electronic record containing the information should have been produced by the computer during the period State vs Ravinder 3 over which the same was regularly used to store or process information for the purpose of any activity regularly carried on over that period by the person having lawful control over the use of that computer;
(ii) The information of the kind contained in electronic record or of the kind from which the information is derived was regularly fed into the computer in the ordinary course of the said activity;
(iii) During the material part of the said period, the computer was operating properly and that even if it was not operating properly for some time, the break or breaks had not affected either the record or the accuracy of its contents; and
(iv) The information contained in the record should be a reproduction or derivation from the information fed into the computer in the ordinary course of the said activity.

Under Section 65B(4) of the Evidence Act, if it is desired to give a statement in any proceedings pertaining to an electronic record, it is permissible provided the following conditions are satisfied:

(a) There must be a certificate which identifies the electronic record containing the statement;
(b) The certificate must describe the manner in which the electronic record was produced;
(c) The certificate must furnish the particulars of the device involved in the production of that record;
(d) The certificate must deal with the applicable conditions mentioned under Section 65B(2) of the Evidence Act; and State vs Ravinder 4
(e) The certificate must be signed by a person occupying a responsible official position in relation to the operation of the relevant device.

It is further clarified that the person need only to state in the certificate that the same is to the best of his knowledge and belief. Most importantly, such a certificate must accompany the electronic record like computer printout, Compact Disc (CD), Video Compact Disc (VCD), pen drive, etc., pertaining to which a statement is sought to be given in evidence, when the same is produced in evidence. All these safeguards are taken to ensure the source and authenticity, which are the two hallmarks pertaining to electronic record sought to be used as evidence. Electronic records being more susceptible to tampering, alteration, transposition, excision, etc. without such safeguards, the whole trial based on proof of electronic records can lead to travesty of justice.

Only if the electronic record is duly produced in terms of Section 65B of the Evidence Act, the question would arise as to the genuineness thereof and in that situation, resort can be made to Section 45A opinion of examiner of electronic evidence.

The Evidence Act does not contemplate or permit the proof of an electronic record by oral evidence if requirements under Section 65B of the Evidence Act are not complied with, as the law now stands in India.

It is relevant to note that Section 69 of the Police and Criminal Evidence Act, 1984 (PACE) dealing with evidence on computer records in the United Kingdom was repealed by Section 60 of the Youth Justice and Criminal Evidence Act, 1999. Computer evidence hence must follow the common law rule, where a presumption exists that the computer producing State vs Ravinder 5 the evidential output was recording properly at the material time. The presumption can be rebutted if evidence to the contrary is adduced. In the United States of America, under Federal Rule of Evidence, reliability of records normally go to the weight of evidence and not to admissibility. Proof of electronic record is a special provision introduced by the IT Act amending various provisions under the Evidence Act. The very caption of Section 65A of the Evidence Act, read with Sections 59 and 65B is sufficient to hold that the special provisions on evidence relating to electronic record shall be governed by the procedure prescribed under Section 65B of the Evidence Act. That is a complete code in itself. Being a special law, the general law under Sections 63 and 65 has to yield".

9. Considering the law laid down by Hon'ble Apex Court in above said case, it is amply clear that a computer generated record cannot be said to be proved in absence of certificate under section 65B of Indian Evidence Act, 1872. In the present case in hand, as the the challan placed on record by prosecution is produced without certificate u/s 65B, the same cannot be relied upon.

10. The accused in his statement u/s 313 CrPC has catogorically denied that he was drunk and has stated that he has been wrongly challaned. Considering the fact that the challans so relied upon by the prosecution cannot be read in evidence in absence of certificate u/s 65B of Indian Evidence Act, 1872 and further there is no other material evidence placed on State vs Ravinder 6 record by the prosecution in order to bring home the charges against the accused person, therefore, accused Ravinder is acquitted for all the charges.

Pronounced in open Court                               (ANUBHAV JAIN)

Dated : 06.05.2016                                   MM, Traffic­II (South­East)

                                                   Saket Courts, New Delhi



Present judgement consisted of 7 pages and each page bears my signatures.

(ANUBHAV JAIN) MM, Traffic­II (South­East) Saket Courts, New Delhi State vs Ravinder 7