Delhi District Court
State vs . Mohd. Abdula Sheikh on 12 March, 2013
State vs. Mohd. Abdula Sheikh
IN THE COURT OF SH AJAY GARG
Metropolitan Magistrate-03, South, New Delhi
State Vs. Mohd. Abdula Sheikh
FIR N0. : 650/02
U/S : 25/54/59 Arms Act
PS : Sangam Vihar
JUDGM ENT ;
a) Sl. No. of the case : 503/2
b) Date of commission of offence : 22.12.2002
c) Date of institution of the case : 23.01.2003
d) Name of the complainant : Ct. Jamaluddin
e) Name & address of the :Mohd. Abdula Sheikh s/o
accused Mohd. Farukh Sheikh
R/o House no. F-2/408,
Sangam Vihar
New Delhi
f) Offence complained off : 25/54/59 Arms Act
g) Plea of the accused : Pleaded not guilty
h) Arguments heard on : 12.03.2013
i) Final order : Acquitted
j) Date of Judgment : 12.03.2013
FIR No. 650/02 Page 1 of 6
State vs. Mohd. Abdula Sheikh
BRIEF STATEMENT OF REASONS FOR DECISION:
1.Briefly stated, accused Mohd. Abdula Sheikh has been sent to face trial for offence U/s 25/54/59 Arms Act with the allegations that on 22.12.2002, at about 08:15 p.m., at Gali no. 19, Sangam Vihar, New Delhi within the jurisdiction of PS Sangam Vihar accused was found in possession of one button operated knife having total length of 35.5 cm in contravention of notification issued by Delhi Administration without any permit or license for the same. Investigation was carried out.
2. Upon completion of investigation charge sheet U/s 173 Cr.P.C. was filed on behalf of the IO and the accused person was consequently summoned. A formal charge U/s 25/54/59 Arms Act was framed against the accused on 19.02.2004 to which he pleaded not guilty and claimed trial.
3. In order to substantiate the allegations, two witnesses have been examined on behalf of the prosecution.
4. PW1; Ct. Jamaluddin is the complainant who was on patrolling and upon being suspicious he apprehended the accused and accused was found in possession of one buttondar knife. He further deposed that he gave information to PS and upon that IO ASI Prem Prakash reached the spot. He deposed that IO carried out all the proceedings in his presence. He identified sketch of knife Ex. PW1/A, rukka Ex. PW1/B, Seizure memo Ex. PW1/C, Site plan Ex. PW1/D, arrest memo Ex. PW1/E, personal search memo Ex. PW1/F and duly identified case property Ex. P-1.
5. PW2; SI Mahender Singh is the Duty officer who registered FIR Ex. PW1/A and also identified endorsement on rukka Ex. PW1/B. FIR No. 650/02 Page 2 of 6 State vs. Mohd. Abdula Sheikh
6. P.E. was closed vide order of the court dated 23.02.13 and statement of accused U/s 313 Cr.P.C. was recorded on 12.03.2013, wherein he has refuted the allegations levelled against him in toto. Accused chose not to lead any defence evidence in his favour.
7. I have heard the rival submissions and carefully perused the record.
8. It has been held in case of Sadhu Singh V/s State of Punjab 1997(3) Crime 55 the Hon'ble Punjab & Haryana High Court :-
"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."
9. Further, as per chapter 22 rule 49 of the Punjab Police Rules, which is reproduced herein for ready reference:- Chapter 22 Rule 49 of Punjab Police Rules, 1934, provides as under:-
: 4:''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.
10. In the present case, the above said provision appears to have not been complied with by prosecution. The relevant entries regarding the arrival and FIR No. 650/02 Page 3 of 6 State vs. Mohd. Abdula Sheikh departure of the police official has not been proved on record. At this juncture, it would be relevant to refer to a case law reported as Rattan Lal V/s State, 1987 (2) Crimes 29 the Hon'ble Delhi High Court "wherein it has been observed 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."
11. In the instant case, as per rukka no efforts appears to have been made by the IO to join public persons in investigation. It is note worthy that I.O. had not made any serious endeavour to join the passers-by or residents in investigation of this case. This failure on his part goes to suggest that he did not make sincere efforts to join the passers-by in the police proceedings. At least in the facts and circumstances of the present case, IO could have very well served the passers-by with notice in writing requiring them to join the police proceedings or to face action u/s 187 IPC in as much as in the present case there was no possibility of accused escaping his apprehension / arrest or crime going undetected in as much as by the said time, accused stood already apprehended by the police. Failure on the part of prosecution to make sincere efforts for joining independent public witnesses in the proceedings when they are available creates reasonable doubt in the prosecution in view of the following case laws.
In a case law reported as Anoop Joshi V/s State, 1992 (2) C.C. FIR No. 650/02 Page 4 of 6 State vs. Mohd. Abdula Sheikh Cases 314 (HC), Hon'ble High Court of Delhi has observed as under:
''18. 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''.
Roop Chand V/s The State of Haryana,1999 (1) C.L.R 69, the Hon'ble Punjab & Haryana High Court held as under: ' 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 FIR No. 650/02 Page 5 of 6 State vs. Mohd. Abdula Sheikh 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''.
12. Moreover, even PW1 who recovered the knife did not offer his personal search before taking the search of accused, therefore, possibility of implantation cannot be ruled out. Further, the IO was not examined by the prosecution which could have lend some credence to the prosecution story.
13. In view of the aforesaid discussion, I am of the opinion that prosecution has failed to prove its case against the accused beyond all reasonable doubts. Accused accordingly stands acquitted for the offence U/s 25/54/59 Arms Act.
Announced in the open court
on 12.03.2013 (Ajay Garg)
MM-03/South/ND/ 12.03.2013
FIR No. 650/02 Page 6 of 6