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 15, Cited by 0]

Delhi District Court

State vs . Mohd. Sadik on 6 November, 2015

                       IN THE COURT OF SH. HARVINDER SINGH,
                       METROPOLITAN MAGISTRATE - 03 (WEST),
                             TIS HAZARI COURTS, DELHI.

                                                                                    FIR No.253/2012
                                                                                        PS - Nangloi
                                                                               State Vs. Mohd. Sadik
Unique Case ID No.02401R0430262013

                                                J U D G M E N T
(a) Sr. No. of the case              15/2/13

(b) Date of offences                 30.09.2012

(c)  Complainant                     Ct. Ashok, No.966­W, PS Nangloi, New Delhi.

(d) Accused person(s)                Mohd.   Sadik  S/o   Sh.   Jiyaudiq   R/o   C   -   1/11,   Mangal 
                                     Bazar, Swarn Park, Nangloi, Delhi  also at  Village Sutna, 
                                     Varsola, Post Tukniya, District Khiri, Uttar Pradesh.
(e) Offence(s)                       Under Section 33 and 38 of Delhi Excise Act, 2009.

(f) Plea of accused                  Pleaded not guilty

(g) Final Order                      Acquitted

(h) Date of institution              27.08.2013

(i) Date when judgment  Not Reserved
    was reserved

(j) Date of judgment                 06.11.2015



The brief facts of the case are that : ­

1. The accused has been charge sheeted for committing offences punishable under Section 33 and 38 of Delhi Excise Act, 2009. The allegations against the FIR No.253/2012 Page No.1 of 12 accused are that on 30.09.2012 at about 07:35 pm at Near Ganpati Dharam Kanta, Swarn Park, Nangloi, Delhi, accused was found in possession of illicit liquor as per seizure memo mark 'X' without any license, permit or pass and in contravention of notification issued by Delhi Government. According to prosecution, accused thereby committed offences punishable under Section 33 and 38 of Delhi Excise Act, 2009.

2. After completion of investigation, charge sheet was filed. Copy of the challan was supplied to the accused in compliance of Section 207 of The Code of Criminal Procedure, 1973. Charge was framed against the accused for offences punishable under Section 33 and 38 of Delhi Excise Act, 2009 vide order dated 28.10.2014 to which he pleaded not guilty and claimed trial.

PROSECUTION EVIDENCE Main Witnesses(s)

3. Prosecution examined four witnesses to prove its case. PW2 Ct. Ashok Kumar has deposed that on 30.09.2012, he was on picket duty at Ganpati Dharam Kanta from 08:00 am to 08:00 pm and at about 07:30 pm, he noticed accused coming from Swaran Park side towards Ganpati Dharam Kanta carrying two bags in his hand. On seeing him in a uniform, he tried to run away from the spot. He called him, asked him to stop, but, he started running. He chased him, apprehended him at some distance and when he checked the bags, he found quarter bottles of illicit liquor in the same. He FIR No.253/2012 Page No.2 of 12 immediately reported the matter at PS. After some time, HC Ram Sahai came at the spot. He handed over the custody of accused and both plastic bags to IO. IO requested 2 - 3 passersby to join present investigation, but, none of them agreed and they all left the spot without disclosing their names and addresses. Thereafter, IO checked both the plastic bags and found each containing 50 plastic quarter bottles of illicit liquor having label of "Santra Masaledar Desi Sharab" for sale in Haryana only. IO kept aside one quarter bottles from each bag as sample and remaining quarter bottles were put in the respective bags. Thereafter, both the bags were kept in one plastic sack, marked as Sr. No.1 and sealed with the seal of 'PS'. Samples were sealed separately with the seal of 'PS' and samples were numbered as 1A and 1B. Thereafter, IO seized case property illicit liquor vide Ex.PW2/A, filled Form No.29 at the spot, handed over the seal to him and recorded his statement Ex.PW2/B. IO prepared Rukka on the same and handed over the same to him for registration of FIR. He immediately went to PS, however, IO remained at the spot with accused and case property. He came back at the spot after registration of FIR, handed over the original Rukka and copy of FIR to IO. Thereafter, IO mentioned the FIR number on the document(s) seizure memo and Form No.29, prepared site plan Ex.PW2/C at his instance, arrested accused vide Ex.PW2/D, conducted his personal search vide Ex.PW2/E and recorded disclosure statement of accused Ex.PW2/F. Case property was deposited in police malkhana and IO recorded FIR No.253/2012 Page No.3 of 12 his statement. He correctly identified accused and case property Ex.P1 (Collectively). PW2 was examined, not cross­examined by accused despite opportunity given and was discharged.

4. PW3 HC Ram Sahai has deposed that on 30.09.2012 at about 07:45 pm, D.D.No.44A Ex.PW3/A was assigned to him and he immediately went to the place of incident at Ganpati Dharamkanta, Swaran Park, Nangloi where he met with Ct. Ashok who narrated the whole incident to him and handed over custody of accused and two bags. He requested 5 - 6 passersby to join the present investigation, but, none of the them agreed and they all left the spot without disclosing their names and addresses. He recorded statement of Ct. Ashok Kumar Ex.PW2/B. Thereafter, he checked both the bags one by one and found that each bag containing 50 - 50 plastic quarter bottles having label of "Santara Masaledar Desi Sharab 180 ml" for sale in Haryana only. He kept aside one plastic quarter bottles as sample from each bag and remaining quarter bottles were kept in respective bags. Both bags were kept in one plastic sack, mouth of which was tide with white cloth and seal with the seal of PS i.e. of SI Pankaj Saroha because when D.D. in question was assigned to him, he was not having his seal. He had taken the seal of SI Pankaj Saroha in PS before leaving the PS. Samples were sealed separately and numbered as Sr. No.1A and 1B. Form No.29 Ex.PW3/B was filled by him at the spot and after use, seal was handed over to Ct. Ashok. Thereafter, FIR No.253/2012 Page No.4 of 12 he made endorsement on Rukka Ex.PW3/C and handed over to Ct. Ashok who immediately went to PS and got the case registered. After some time, he came back and handed over to him copy of FIR with original Rukka. Thereafter, he mentioned the FIR number on documents. He prepared site plan Ex.PW2/C at the instance of Ct. Ashok, arrested accused vide Ex.PW2/D, conducted his personal search vide Ex.PW2/E, made disclosure statement Ex.PW2/F and deposited case property in malkhana. Next day, accused was produced before Court and was sent to JC. On 16.10.2012, samples of case property were sent to excise lab through Ct. Ajit and excise report Ex.PW3/D was collected. He recorded statements of witnesses. He correctly identified you and case property Ex.P1. PW3 was examined, cross­examined and was discharged.

Formal Witness(es)

5. PW1 HC Ajay Kumar has proved and exhibited formal FIR Ex.PW1/A, endorsement on Rukka Ex.PW1/B and certificate under Section 65B Ex.PW1/C. PW1 was examined, not cross­examined by accused despite opportunity given and was discharged.

6. PW4 Ct. Ajit has deposed that on 16.12.2012, he collected sealed samples from MHC(M) PS Nangloi on instructions of IO vide road certificate no. 138/21/12, deposited the same in excise lab, collected receipt from excise lab, FIR No.253/2012 Page No.5 of 12 deposited the same with MHC(M) PS Nangloi and further that no tampering was done with samples till it remained in his custody. PW4 was examined, not cross­examined by accused despite opportunity given and was discharged.

7. On 15.10.2015, further prosecution evidence was closed.

STATEMENT OF ACCUSED

8. After closure of prosecution evidence, statement of accused was recorded under Section 313 of The Code of Criminal Procedure, 1973 read with Section 281 of The Code of Criminal Procedure, 1973 separately. Incriminating evidence was put to him. Accused person denied all the allegations and stated that he is innocent and has been falsely implicated in this case. Accused opted not to lead evidence in his defence.

9. Final arguments from both sides heard. Records perused.

APPRECIATION OF FACTS/CONTENTIONS/ANALYSIS & FINDINGS

10. In matter of "Sadhu Singh Vs. State of Punjab" 1997 (3) Crime 55, Hon'ble Punjab & Haryana High Court, it has been held that : ­ "In a criminal trial, it is for the prosecution to establish its case beyond all reasonable doubts. It is for the prosecution to travel the entire distance from may have to must have. If the prosecution appears to be improbable or lacks credibility the benefit of doubt necessarily has to go to the accused."

11. As per chapter 22 rule 49 of the Punjab Police Rules (also applicable to Delhi Police) which is reproduced herein for ready reference : ­ Chapter 22 Rule 49 of Punjab Police Rules, 1934 : ­ FIR No.253/2012 Page No.6 of 12 "22.49 Matters to be entered in Register No. II The following matters shall, amongst others, be entered : ­

(c) The hour of arrival and departure on duty at or from a police station of all enrolled police officers of whatever rank, whether posted at the police station or elsewhere, with a statement of the nature of their duty. This entry shall be made immediately on arrival or prior to the departure of the officer concerned and shall be attested by the latter personally by signature or seal.

Note :­ The term Police Station will include all places such as Police Lines and Police Posts where Register No. II is maintained.

12. In the present case, the above said provision has not been complied with by prosecution. The relevant entries regarding the arrival and departure of the police officials have not been proved on record.

13. At this juncture, it would be relevant to refer to a case law reported as "Rattan Lal Vs. State", 1987 (2) Crimes 29, Hon'ble High Court of Delhi, it has been held that : ­ "if the investigating agency deliberately ignores to comply with the provisions of the Act the courts will have to approach their action with reservations. The matter has to be viewed with suspicion if the provisions of law are not strictly complied with and the least that can be said is that it is so done with an oblique motive. This failure to bring on record, the DD entries creates a reasonable doubt in the prosecution version and attributes oblique motive on the part of the prosecution."

14. Public witnesses have admittedly not been joined in investigation though available as the spot of recovery is a busy place near Dharam Kanta and recovery is stated to have been affected at about 07:35 pm. PW3 has also not written down the names of persons who were present at the spot and were requested by him to join the investigation. No written notice was admittedly served upon them. The testimony of official witnesses, therefore, does not find any corroboration from any independent FIR No.253/2012 Page No.7 of 12 source. In view of this Court, the non­joining of public witnesses is fatal to the prosecution case, particularly when no reasonable explanation has been given by prosecution for not joining public witnesses.

In matter of "Anoop Joshi Vs. State", 1992 (2) C.C. Cases 314 (HC), Hon'ble High Court of Delhi held that : ­ "It is repeatedly laid down by this Court that 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 evident that no such sincere efforts have been made, particularly when we find that shops were open 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''.

In matter of "Roop Chand Vs. The State of Haryana", 1999 (1) C.L.R 69, Hon'ble Punjab & Haryana High Court held that : ­ "it is well settled principle of the law that the Investigating Agency 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 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 he witnesses from the public had refused to 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 non­joining 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''.

FIR No.253/2012 Page No.8 of 12

In the case of "Hem Raj v. State of Haryana" AIR 2005 SC 2110, it has been observed that : ­ "The fact that no independent witness though available, was examined and not even an explanation was sought to be given for not examining such witness is a serious infirmity in the prosecution case. Amongst the independent witness's one who was very much in the know of things from the beginning was not examined by the prosecution. Non­examination of independent witness by itself may not give rise to adverse inference against the prosecution. However, when the evidence of the alleged eye­witnesses raise serious doubts on the point of their presence at the time of actual occurrence, the unexplained omission to examine the independent witness would assume significance."

In the case of "Sahib Singh v. Sate of Punjab" AIR 1997 SC 2417, it has been held as under : ­ "Having gone through the record we find much substance in each of the above contentions. Before conducting a search the concerned police officer is required to call upon some independent and respectable people of the locality to witness the search. In a given case it may so happen that no such person is available or, even if available, is not willing to be a party to such search. It may also be that after joining the search, such persons later on turn hostile. In any of these eventualities the evidence of the police officers who conducted the search cannot be disbelieved solely on the ground that no independent and respectable witness was examined to prove the search but if it is found ­ as in the present case ­ that no attempt was even made by the concerned police officer to join with him some persons of the locality who were admittedly available to witness the recovery, it would affect the weight of evidence of the Police Officer, though not its admissibility."

In the case of "D. V. Shanmugham v. State of A.P.", AIR 1997 SC 2583 it has been observed as under : ­ "It also appeared from the evidence of PW2 and PW8 that there were several other people who witnessed the occurrence and they are not the residents of that locality. If such independent witnesses were available and yet were not examined by the prosecution and only those persons who are related to the deceased were examined then in such a situation the prosecution case has to be scrutinised with more care and caution."

In the case of "Pawan Kumar Vs. The Delhi Administration", 1989 Cr.LJ 127 Delhi, in which it was observed as follows : ­ FIR No.253/2012 Page No.9 of 12 "Kalam Singh has to admit that at the time of the arrest and recovery of the knife, there was a lot of rush of public at the bus stop near Subhash Bazar. According to Jagbir Singh, he did not join any public witness in the case while according to Kalam Singh, no public person was present there. It hardly stands to reason that at a place like a bus stop near Subhash Bazar, there would be no person present at a crucial time like 7.30 pm when there is a lot of rush of commuters for boarding the buses to their respective destinations. Admittedly, there is no impediment in believing the version of the police officials but for that the prosecution has to lay a good foundation. At least one of them should have deposed that they tried to contact the public witnesses or that they refused to join the investigation. Here is a case where no effort was made to join any public witness even though number of them were present. No plausible from the side of the prosecution is forthcoming for not joining the Independent witnesses in case of a serious nature like the present one. It may be that there is an apathy on the part of the general public to associate themselves with the police raids or the recoveries but that apart, at least the IO should have made an earnest effort to join the independent witnesses. No attempt in this direction appears to have been made and this, by itself, is a circumstance throwing doubt on the arrest or the recovery of the knife from the person of the accused.'' In the case of "Sadhu Singh Vs. State of Haryana" 2000 (2) CC Cases HC 73, the Court took note of the fact that public witnesses were not joined in investigation to acquit the accused.

In the case of "Massa Singh Vs. State of Punjab" 2000 (2) C.C. Cases HC 11, conviction was set aside on the ground that it was obligatory on the part of investigating officer to take assistance of independent witnesses to lend authenticity to the investigation conducted by him. It was observed as under : ­ "The recovery has been effected from a public place. The Investigating Officer could have taken the trouble to associate an independent witness to get the attestation of such independent witness regarding the authenticity of the investigation conducted by him. This aspect of the case has not been properly appreciated by the Court below."

In the case of "Chanan Singh Vs. State" 1986 Crl. Rev. No.720 (P&H) 94, it was held that it was obligatory on the part of the police to join independent witnesses and the statement of official witness that witnesses refused to join FIR No.253/2012 Page No.10 of 12 investigation was rejected as an afterthought.

In the cases of "Gurbel Singh Vs. State of Punjab" 1991 Crl. Rev. No. 504 (P&H) and "Dhanpat Vs. State of Punjab" 2000 (1) CC Cases HC 52, it has been held that non­joining of independent witnesses is fatal to the prosecution case and accused is entitled to benefit of doubt.

15. The seal after use was not handed over to any independent person by investigating officer and the same also creates a doubt whether the case properties were genuinely recovered in this matter or not. Reliance can be placed upon judgment of Hon'ble High Court of Delhi cited as 1996 JCC 497. In these circumstances, above­said facts also erode credibility of prosecution evidence.

16. Accordingly, in view of the aforesaid facts, it has to be concluded that the prosecution has failed to establish beyond reasonable doubt that the alleged recovery was infact made from accused.

17. Section 52 of Delhi Excise Act, 2009 provides that presumption is raised with respect to commission of offence until the contrary is proved that the accused has committed the offence punishable under that section in respect of any intoxicant, still, utensil, implement or apparatus, for the possession of which he is unable to account satisfactorily.

FIR No.253/2012 Page No.11 of 12

18. Hence, before the presumption is raised the prosecution has to establish that illicit liquor was recovered from the accused. However, in this case, prosecution has failed to prove beyond reasonable doubt that illicit liquor was recovered from the possession of accused. Accordingly, presumption of Section 52 of the act ibid cannot be invoked.

19. In view of the aforementioned facts and circumstances, this Court is of the opinion that prosecution has failed to prove its case against the accused beyond shadow of reasonable doubt. Accused Mohd. Sadik is accordingly acquitted for offences punishable under Section 33 and 38 of Delhi Excise Act, 2009. Case property be confiscated to the State (if not already confiscated) and be destroyed after expiry of period of appeal (if it is still not destroyed).

20. File be consigned to Record Room after due compliance.

Announced in the open Court on November 06, 2015.

(HARVINDER SINGH) M.M.­03/THC (West), Delhi/06.11.2015 FIR No.253/2012 Page No.12 of 12