Gujarat High Court
Vipulbhai vs State on 5 August, 2010
Author: A.M.Kapadia
Bench: A.M.Kapadia
Gujarat High Court Case Information System
Print
CR.A/953/2007 15/ 17 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 953 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
VIPULBHAI
BATUKBHAI BARWALIA
Versus
STATE
OF GUJARAT
=========================================
Appearance :
MR. ASIM
PANDYA for HL PATEL ADVOCATES for Appellant(s)
: 1,
MR. L.B.DABHI, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/08/2010
ORAL
JUDGMENT
(Per : HONOURABLE MR.JUSTICE A.M.KAPADIA) Challenge in the instant Appeal filed under Section 374 of the Code of Criminal Procedure ( the Code for short) is to the correctness of the judgment and order dated 15.5.2007 rendered in Sessions Case No. 211 of 2006 by the learned 2nd Additional Sessions Judge, Surat, by which the Appellant ( the accused for short) has been convicted of the offences punishable under Section 489(B) and 489(C) of the Indian Penal Code ( IPC for short) and was sentenced to suffer RI for 10 years and fine of Rs.15000/-, in default of payment of fine, further RI for 3 years for the offence punishable under Section 489(B) of IPC, and RI for 7 years and fine of Rs.15000/-, in default of payment of fine, further RI for 2 years for the offence punishable under Section 489(C) of IPC. It is also ordered that both the sentences shall run concurrently.
The prosecution case as disclosed from the FIR and unwrapped during the trial is as under:
2.1 PW-5
- A.S.I. Lotan Nimbabhai while serving at Varachha Police Station, Surat City, was informed by PW-6 Hitesh Dilipsinh Chauhan to the effect that he has received secret information that one person named Vipul Barvalia has been moving in the market for the last two, three days for encashing fake currency notes of Rs.500/- denomination and on that day he was to come in Matavali Kunj Gali near Rakesh Tea Stall for encashing the said currency notes. He has also informed that he was wearing black coloured shirt and gray coloured trouser.
He was aged about 20 years having thin physique. On receipt of the aforesaid information he informed the same to the surveillance staff, Police Constables - Devidas Chagan, Rajesh Bhiman, Hitesh Dilipsinh and Vanabhai to join in the raiding party. Thereafter, services of two panchas namely Mahendra Manilal Patel and Dhirubhai Damjibhai were requisitioned in police station, they were informed about the secret information and were asked about their willingness to join them as member of the raiding party. On showing their willingness, the first part of the panchnama was prepared. Thereafter, from police station, all the members of the raiding party, including two panchas, went to Matavali Kunj Gali in private vehicle and remained in watch around the place, i.e. near Rakesh Tea Stall. Meanwhile, at about 4:45 pm, a boy having description mentioned with above information came there from Bhagudevnagar Society. When he came near Rakesh Tea Stall, he was intercepted by police personnel in the presence of the panchas. On interception, he was frightened and on asking his name he has given his name Vipul Batukbhai Barvalia, aged about 20 years, residing at Matavadi, near the temple of Bhavani Mata, Sunita Chambers, third floor in the factory of Ghabharubhai, Varachha, Surat and the original resident of village Jejad, Taluka Savarkundla, District Amreli. He was wearing black coloured shirt having design and grey coloured trousers. When he was asked about search, he again frightened very much. When his person was searched, in the presence of panchas, 50 notes of Rs.500/- denomination were found from the pocket of his trouser. On close look at the notes it were found fake currency notes of Rs.500/- denomination. The size of certain notes were small and certain notes were big. The colour was deem on front part and dark on reverse part. The numbers of the said currency notes were as under:
(i) 12 Notes - JHD 143797
(ii) 9 Notes - 4EP 114707
(iii) 11 Notes - JHC 683371
(iv) 12 Notes - 2BG 422302
(v) 2 Notes - JHW 581997
(vi) 2 Notes - 6GB 500706
(vii) 2 Notes - 8CP 459319 In all, total 50 currency notes of Rs.500/- denomination amounting to Rs.25000/- were recovered from the accused. Paper of the notes is rough then the real notes. There appeared like a white line on the middle portion of fake notes. During interrogation, the accused stated that he has taken the said currency notes for encashing in the market on commission basis from Kana Ravjibhai Vekaria, who is residing at Tirupati Society, House No.256, Simada Road, Village Puna, Surat, who is original resident of Jejad, Taluka Savarkundla, District Amreli, and Jivan, a friend of Kantibhai Vekaria, whose address is not know to him, his physique is thin who is tall having 25 years age. One gray coloured mobile phone is found during the search from him. Its model number is 2600 and IMEI Number is 35705400 / 818155 / 0. Value of said mobile phone was about Rs.1500/-. Moreover, total 170 real currency notes of Rs.100/-, Rs.50/- and Rs. 10/- denomiantion have been found from the wallet which was placed on back side of pocket of the trouser. Therefore, total 50 fake currency notes of Rs.500/- denomination amounting to Rs.25000/- were found in the possession of the accused, which were printed by accused Kantibhai Ravjibhai Vekaria and his friend Jivan and given to the accused Vipul Barvalia on commission basis for the purpose of circulating the same in the market as real currency notes. Therefore, as per the prosecution case, the accused is fully knowing well that the currency notes were fake, he kept the same in his possession for placing in the circulation and committed the offence. He was therefore arrested.
2.2 Complainant for the aforesaid incident was registered with Varachha Police Station, Surat vide CR No. I-CR No. 173 of 2006 against the accused for commission of the offence punishable under Section 489(B) and 489(C) of IPC.
2.3 Pursuant to the registration of complaint, investigation was started by PW-7 Hasmukhrai Mansukhlal Jani, PSI. During the course of investigation, he has recorded statements of witnesses, fake currency notes which were recovered were sent to FSL for chemical analysis by making entry in the inward outward register along with the sample seal.
2.4 On receipt of FSL report certifying that the notes recovered from the accused were fake currency notes, the investigating officer has filed charge sheet against the accused for commission of the offence under Section 489(B) and 489(C) of IPC in the Court of learned Chief Judicial Magistrate, Surat.
2.5 During further investigation, it was revealed that the accused received currency notes from one Kantibhai Ravjibhai Vekaria, who has printed the said currency notes. Therefore, Kantibhai Ravjibhai Vekaria was also apprehended and arrested by drawing the panchnama of his person and supplementary charge sheet was filed against Kantibhai Ravjibhai Vekaria in the Court learned Chief Judicial Magistrate, Surat.
2.6 As the offecne under Section 489(B) and 489(C) were exclusively triable by the Court of Sessions, the learned Chief Judicial Magistrate committed the case to the Court of Sessions, Surat.
2.7 On committal, the learned Additional Sessions Judge ( trial Court for short) to whom the case was made over for trial, framed charge against the accused for commission of the offence under Section 489(B) and 489(C) of IPC whereas framed charge against Kantibhai Ravjibhai Vekaria for commission of the offence punishable under Sections 489(A), 489(B), 489(C) and 489(D) of IPC, and, as both the Sessions Cases were arising out of the same CR, they were consolidated and the evidence in common was recorded.
2.8 The accused as well as Kantibhai Ravjibhai Vekari pleaded not guilty to the charge and claimed to be tried and therefore they were put to trial.
2.9 To prove the culpability of the accused as well as Kantibhai Ravjibhai Vekaria, the prosecution has examined in all 7 witnesses and relied upon their oral testimony, details of which are given in paragraph 5 of the impugned judgment and order. They are as under:
PW Name Exhibit PW-1 Himatsinh Kesrisinh Chwada, PSO 7 PW-2 Harishchandra Vanabhai parmar, member of raiding party 9 PW-3 Mahendrabhai Manilal Patel, Panch witness 11 PW-4 Rajesh Bhikhabhai solanki, Member of raiding party 13 PW-5 Lotan Nimbabhai, complainant 14 PW-6 Hitesh Dilipsinh Chauhan, Police Staff 16 PW-7 Hasmukhrai Mansukhlal Jani, I.O.18
2.10 To prove the charge levelled against the accused person, the prosecution has produced 8 documents and relied upon the contents thereof, details of which are given in paragraph 6 of the impugned judgment and order.
2.11 After recording of the evidence of the prosecution witnesses was over, the trial Court explained to the accused as well as Kantibhai Ravjibhai Vekaria, the circumstances appearing against them in the evidence of the prosecution witnesses and recorded their further statement under Section 313 of the Code. In their further statement they denied the case of the prosecution in toto. The accused in his defence examined one witness Mahesh Chotalal, Photographer as Defence Witness-1 at exh.29. The another accused Kantilal Ravjibhai Vekaria has neither led any evidence nor examined any witness in support of his defence.
On appreciation, evaluation, analysis and scrutiny of the evidence on record, the trial Court has come to the conclusion that the currency notes which were recovered from the accused were fake currency notes and were found in possession of the accused when he was intercepted and apprehended, and therefore, the complicity of the accused for commission of the offence under Section 489(B) and 489(C) has been duly established. The trial Court therefore convicted and sentecned the accused for the said offences to which the reference is made in earlier paragraph of this judgment, which has given rise to the instant Appeal at the instance of the accused.
So far as another co-accused Kantibhai Ravjibhai Vekaria is concerned, as nothing was found and recovered from him, he was acquitted of the offences punishable under Section 489(A), 489(B), 489(C) and 489(D) of IPC as the prosecution failed to prove the charge levelled against him.
Mr. Asim Pandya, learned Advocate for the Appellant submitted that there is no evidence against the accused. According to him, in the entire length and breadth of the prosecution case, there is no evidence worth consideration, as no independent witness except member of the raiding party have supported the prosecution case with regard to the recovery of the fake currency currency notes from the accused. The panch witness has also not supported the recovery of the fake currency notes from the accused in his presence and the second panch witness has not been examined. Therefore, on the aforesaid premises, it is submitted by him that the impugned judgment and order convicting and sentencing the accused for the offences punishable under Sections 489(B) and 489(C) of IPC deserves to be quashed and set aside by allowing this Appeal.
In alternative submission, Mr. Asim Pandya, learned Advocate for the Appellant accused submitted that if this Court comes to the conclusion that the prosecution has established the charge levelled against the accused, so far as the quantum of punishment is concerned, leniency may be shown to the accused looking to his age which is less then 20 years and he has undergone total 4 years and 3 months imprisonment. Therefore, period undergone by him may be treated as substantive sentence and he may be set at liberty forthwith, if not required in any other case. He therefore urged to pass appropriate order in this regard.
In counter submission, Mr. L.B.Dabhi, learned APP for the Respondent State of Gujarat submitted that there is a voluminous evidence against the accused that he has committed offence punishable under Section 489(B) and 489(C) of IPC. The accused was found in the presence of panchas with 50 fake currency notes of Rs.500/- denomination and the FSL report has also certified that the said currency notes were fake currency notes. It has also come in evidence that the accused tried to put the said currency notes into circulation. It is also highlighted by him that merely the panchas have turned hostile that itself cannot throw overboard the prosecution case as the evidence of the member of the raiding party inspire confidence and found to be trustworthy. Therefore, the impugned judgment and order convicting and sentencing the accused for commission of the offence punishable under Sections 489(B) and 489(C) does not call for any interference of this Court in exercise of powers conferred under Section 374 of the Code.
So far as alternative submission made by Mr. Asim Pandya, learned Advocate for the accused regarding showing leniency is concerned, Mr. L.B.Dabhi, learned APP for the Respondent State of Gujarat submitted that the offence committed by the accused is a serious offence as it is an offence of crime against the nation and it affects the economy of the Country. Mr. L.B.Dabhi, learned APP therefore urged that no leniency can be shown to the accused. He therefore submitted that there is no merit in this Appeal and urged to dismiss the Appeal.
This Court has considered the submissions advanced by the learned advocates appearing for the parties and perused the impugned judgment and order. This Court has undertaken a compete and comprehensive appreciation of all vital features of the case and the entire evidence on record which is read an re-read by the learned advocates for the parties with reference to broad and reasonable probabilities of the case. In light of the caution sounded by the Supreme Court while dealing with criminal appeals, this court has examined the entire evidence on record for itself independently of the trial Court and considered the arguments advanced on behalf of the accused and infirmities pressed, scrupulously with a view to find out as to whether the trial Court has rightly recorded the order of conviction and sentence.
In order to prove the culpability of the accused, the prosecution has examined and relied upon the oral testimony of PW-1 Himatsinh Kesrisinh Chawda, PSO, who has registered the complaint, PW-2 Hrishchardra Vanabhai Parmar member of the raiding party, PW-4 Rajesh Bhikhabhai Solanki member of raiding party, PW-5 Lotan Nimbabhai, who is a captain of the raiding party and who filed the complaint and PW-6 Hitesh Dilipsinh Chauhan member of the raiding party and who received the secret information. On threadbare scrutiny and reappraisal of their evidence, there is no manner of doubt that the secret information received by PW-6 Hitesh Dilipsinh Chauhan was proved to be correct and on the basis of the said secret information, the accused was found with the currency notes and his mobile phone was also seized and he was fitted with the description given in the secret information. His conduct also appears to be abnormal when he was apprehended by the police personnel and on the basis of the said secret information, 50 fake currency notes of Rs.500/- denomination were found from him. On a prima facie look, the said currency notes were found to be fake which were recovered in the presence of two panchas and most of the notes have got identical numbers. After recovering the said notes, the same were sent to FSL for chemical analysis and the FSL report (Exh.20) also certified that those currency notes are fake currency notes. On the basis of the said evidence, the trial Court has recorded the finding of guilt of the accused.
Mr. Asim Pandya, learned advocate for the accused submitted that PW-3 Mahendrabhai Manilal Patel, who is the panch witnesses, has not supported the prosecution case with regard to recovery of fake currency notes from the accused, and therefore, he was declared hostile and another panchwitness namely Dhirubhai Damjibhai Padliya has not been examined, and therefore, recovery of fake currency notes from the accused has become doubtful, and therefore, prosecution case cannot be believed.
According to this Court, the aforesaid submission has no substance. It is well settled that merely because the panch witnesses do not support the case of the prosecution, the case of the prosecution need not be thrown over-board as unreliable. It may be realized that the phenomenon of panch witnesses turning hostile to the prosecution is not unknown and is ever on the increase. It needs hardly to be emphasized that the decision of a case does not depend solely on the question whether the panch witnesses support the prosecution or turn their back on it. If the decision of the case were to depend solely on the testimony of panch witnesses regardless of the evidence of police officers, in theory, it would be giving a right to veto to the panchas so far as the question of culpability of an accused is concerned, which is not permissible in criminal jurisprudence. It is well settled that without good ground being pointed out, testimony of police officer, if otherwise found to be true and dependable, cannot be discarded by court on the ground that he is a police officer. On the facts and in the circumstances of the case, this Court finds that testimonies of PW-2 Harishchandra Vanabhai Parmar, PW-4 Rajesh Bhikhabhai Solanki, PW-5 Lotan Nimbabhai and PW-6 Hitesh Dilipsinh Chauhan are not only inspiring confidence, but, get corroboration from the other evidence on record and from the evidence of the police officers, and from their evidence contents of the panchnama have been proved and it is given exhibit number as well. Therefore, according to this Court, the said panchnama can be relied upon to decide the complicity of the accused.
Mr. Asim Pandya, learned Advocate for the accused is unable to dislodge the said finding and persuaded this Court to take a contrary view. We, therefore find ourselves in complete agreement with the said findings, ultimate conclusion and the resultant order of conviction, as the complicity of the accused for commission of the offence punishable under Sections 489(B) and 489(C) is fully established, as according to us, no other conclusion or finding or order is permissible on the facts and in the circumstances emerging from the record of the case as well as reappraisal of the evidence. Therefore, we hold that the trial Court has rightly recorded conviction against the accused for commission of the offences punishable under Sections 489(B) and 489(C) of IPC.
Now, the next question is to examine about the alternative submission made by Mr. Asim Pandya, learned Advocate for the accused to take a lenient view with regard to the quantum of punishment. The trial Court has awarded sentence to suffer RI for 10 years and fine of Rs.15000/-, in default of payment of fine, further RI for 3 years for the offence punishable under Section 489(B) of IPC, and RI for 7 years and fine of Rs.15000/-, in default of payment of fine, further RI for 2 years for the offence punishable under Section 489(C) of IPC.
This Court has given anxious and considerate thought to the rival submissions advanced by the learned advocates for the parties with regard to showing leniency so far as sentence is concerned. There is no dispute that at the relevant time the accused was less than 20 years of age, as he was born on 12.7.1986 as per birth record produced before us, and therefore, he was in his twenties and just prior to commission of the offence he has crossed the juvenility. Furthermore, It has not come in evidence that he was a habitual offender, hardened criminal or involved in any such type of activity in the past. Therefore, according to us, since the accused has already undergone more than 4 years of imprisonment, and if he remains in jail for a longer period with hardened criminals, he would also become a hardened criminal after his release from jail.
In view of this we are of the considered opinion that the alternative submission made by Mr. Asim Pandya, learned Advocate for the Appellant with regard to showing leniency to the accused so far as the quantum of sentence is con concerned, deserves merit.
In above view of the matter, according to us, if the accused is sentenced to suffer RI for 5 years and fine of Rs.15000/- and in default of payment of fine further RI for 6 months for the offence punishable under Section 489(B) of IPC, and RI for 3 years and fine of Rs.15000/- and in default of payment of fine further RI for 3 months for the offence punishable under Section 489(C) of IPC and also both the sentences shall be ordered to run concurrently, it would meet the ends of justice.
For the foregoing reasons, the Appeal succeeds in part and accordingly, it is partly allowed qua sentence only. The impugned judgment and order dated 15.5.2007 rendered in Sessions Case No. 211 of 2006 by the learned 2nd Additional Sessions Judge, Surat convicting the Appellant accused of the offences punishable under Section 489(B) and 489(C) is hereby confirmed and maintained.
So far as sentence is concerned, the Appellant accused is sentenced to suffer RI for 5 years and fine of Rs.15000/-, in default of payment of fine, further RI for 6 months for commission of offence under Section 489(B) of IPC, and RI for 3 years and fine of Rs.15000/-, in default of payment of fine, further RI for 3 months for commission of offence under Section 489(C) of IPC. Both the sentences are ordered to run concurrently.
Fine, if paid in compliance of the order passed by the trial Court, shall be adjusted. The Applicant accused is also entitled for set off.
The Appeal is disposed of in above terms.
(A.M.Kapadia,J) (J.C.Upadhyaya,J) Jayanti* Top