Citation : 2010 Latest Caselaw 1652 Del
Judgement Date : 25 March, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ Crl.A.No.446/2005
% Reserved on: 18th March, 2010
Date of Decision: 25th March, 2010
# SUNIL KUMAR @ SONU ..... Appellant
! Through: Mr.K.B.Andley, Sr.Adv. with
Mr.J.L.Singh, Advocate.
versus
$ STATE N.C.T. OF DELHI ..... Respondent
^ Through: Mr.Jaideep Malik, APP
+ Crl.A.No.452/2005
# LAL SINGH ..... Appellant
! Through: Mr.R.S.Soni, Advocate.
versus
$ STATE N.C.T. OF DELHI ..... Respondent
^ Through: Mr.Jaideep Malik, APP
+ Crl.A.No.463/2005
# MANOJ KUMAR ..... Appellant
! Through: Mr.K.B.Andley, Sr.Adv. with
Mr.J.L.Singh, Advocate.
versus
$ STATE N.C.T. OF DELHI ..... Respondent
^ Through: Mr.Jaideep Malik, APP
+ Crl.A.No.478/2005
# VIKAS MALIK @ VICKY ..... Appellant
! Through: Mr.K.B.Andley, Sr.Adv. with
Crl.A.No.446/2005 Page 1 of 23
Mr.J.L.Singh, Advocate.
versus
$ STATE N.C.T. OF DELHI ..... Respondent
^ Through: Mr.Jaideep Malik, APP
* CORAM:
HON'BLE MR. JUSTICE V.K. JAIN
1. Whether the Reporters of local papers
may be allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be
reported in the Digest? Yes
: V.K. JAIN, J.
1. By this common judgment, I shall dispose of all the
four appeals referred to above, which are directed against a
common judgment and order on sentence dated 28.4.2005,
whereby the appellants were convicted under Section 392 of
IPC read with Section 34 thereof and were sentenced to
undergo rigorous imprisonment for three years each and to
pay fine of Rs.2,500/- each or to undergo rigorous
imprisonment for one months each, in default.
2. On 21st December, 2000, an information was
received at Police Control Room that three persons travelling
in Maruti Car No.DL 2C 4116, had committed robbery of
Rs.1,30,000/-. On receipt of this information, the
Investigation Officer of this case SI R.S.Naruka went to the
spot, where the complainant Manoj Kumar was present along
with his Scooter No.DL 3SL 6998. The complainant alleged
that on that day he was carrying Rs.1,30,000/- with him in
his scooter. When he reached NH-8 at about 3.15 p.m., one
Maruti Car of blue colour hit the left side of his scooter.
When he took the scooter to the left side of the road, it left the
metalled road and he fell on unmetalled(KUCHCHA) portion
of the road. Before he could get up, two young boys came
out of the car, took out the envelope in which he had kept the
money in the dickey of his scooter after opening it from the
key of the scooter and ran away in the car. The number of
the car was noted by him as DL 2CA 4116. He went to the
police booth on NH-8 and informed the police about the
incident.
3. The prosecution examined 13 witnesses in support of
its case. One witness was examined in defence.
4. The complainant came in the witness box as PW-6 and
stated that on 21st December, 2000 he was carrying
Rs.1,30,000/- from his Office to Kapashera. The cash had
been kept by him in the dickey of the scooter. When he
reached near Airport landing point, one Maruti Car of blue
colour bearing No.DL 2CA 4116 came from his back side and
hit the side of his scooter, as a result of which he fell down.
Three person got down from the car. One of them opened the
dickey of his scooter using its key and took out the cash
which had been kept in the dickey of the scooter. The other
persons caught hold of him and threatened him. Thereafter,
all of them ran away in the same car. He went to the nearby
police booth and informed them. After seeing the accused
persons in the court, he stated that none of the culprits was
present in the court. He further stated that there must be
one more person in the car who was driving the car, but he
could not see his face since the car had black glasses. In
cross-examination, he stated that he knew the appellant
Sunil, who was working in his Company but had not seen
him at the time of occurrence of crime.
5. PW-1 Sushil Kumar, Finger Print Expert, has stated
that on 21st December, 2000, on receipt of call from PS Delhi
Cantt., he reached the road between Sector 8 and 9 Vasant
Kunj and found one Maruti Car No.DL 2C A 4116. He
inspected the car and lifted prints from it. He prepared a
report in this regard, which is Ex.PW-1/A.
6. PW-12 Shri Chet Ram is the Finger Print Expert from
Finger Print Bureau, Malviya Nagar, New Delhi. He is a
qualified finger frints expert working since 1991 and claims
to have examined hundreds of cases as a Finger Print Expert.
He stated that on 26th February, 2001, this case was marked
to him by the Director, Finger Print Bureau, for comparing
the chance prints with the specimen finger prints of Sunil @
Sonu S/o Dharam Pal, Lal Singh S/o Om Parkash, Manoj
Sharma S/o Dharam Pal and Vikas Malik @ Vicky s/o
Mahender Singh. He compared the chance prints which were
lifted from the scene of crime with specimen finger prints of
the above referred persons and found that chance prints
marked Q3 to Q6 were identical with right ring middle, right
index and left thumb marked S1, S2, S3 and S6 respectively,
on the finger impression of Sunil @ Sonu S/o Dharam Pal.
He also found that the chance prints marked QA was
identical with left middle finger print marked S7 on the
finger impression slip of Manoj Sharma S/o Dharam Pal. He
also found that chance print marked Q15 was identical with
left thumb marked S-4 on the finger impression slip of Vikas
Malik @ Vicky S/o Mahender Singh and chance print marked
216 was identical with right thumb marked S-5 on the finger
print slip of Lal Singh S/o Om Prakash. He also prepared
enlarged photograph of chance print and specimen print,
which are Ex.PW-12/A to Ex.PW-12/D. His detailed report of
comparison of chance prints with specimen prints is Ex.PW-
12/E, which bears his signatures at point „A‟ and the
signatures of Director, Finger Print Bureau, at point „B‟.
7. PW-3 Constable Ram Singh has stated that the
appellant Vicky was apprehended by them on 30th December,
2000. He has also proved thearrest Memo of the appellants
Ex.PW-3/D to Ex.PW-3/F. PW-7 HC Mohar Singh has stated
that in the night intervening 29/30 December, 2000 accused
Vikas was arrested by them and one knife was recovered from
him. He further stated that at the pinting out of Vikas, other
accused persons were also arrested from Ladu Sarai and
their personal search Memos are Ex.PW-3/D to Ex.PW-3/F.
8. PW-11 SI R.S.Naruka is the IO of this case. He has
stated that on 21st December, 2000 on receipt of copy of DD
No.11-A Ex.PW-6/A, he went to the spot and after
registration of FIR he went in search of Maruti Car NO.DL 2C
A 4116. The car was found abandoned in the area between
Sector 8 & 9 of Vasant Kunj. Crime Team was called by him
which thoroughly inspected the car and lifted chance prints.
He further stated that the accused Vikas Malik was arrested
in a case under Arms Act and during interrogation, he
disclosed about involvement of accused persons in this case.
He, thereupon arrested Vikas Malik and at his instance the
remaining accused were arrested.
9. PW-13 Ms.Poonam Chaudhary, who was working as
Metropolitan Magistrate on 4th June, 2001 has stated that on
that day, the appellant Vikas Malik refused to join TIP before
her.
10. In their statements under Section 313 Cr.P.C. all the
appellants denied the allegations against them. As regards
finger print, the appellant Vikas Malik claimed that his finger
prints were forcibly taken by the police at different surfaces.
The appellant Sunil @ Sonu claimed that his finger prints
were taken in police station and that the alleged chance
prints were found only on mirror. He claimed that no chance
prints were found on steering, gear leather, door and seat
cover. The appellant Lal Singh Claimed that certain
signatures, prints of finger, etc. were taken in the police
station.
11. DW-1 S.P.Satsangi is Senior Architect(Director) of
DDA and he has claimed that the sectors in Vasant Kunj are
divided alphabetically and each sector has different pockets.
He has further stated that there is Masudpur Dairy Farm
Complex between Pockets 8 & 9 of Sector B of Vasant Kunj.
In cross-examination, however, he admitted that there are
road surrounding Masudpur Dairy Farm Complex and a
person can go from Pocket 8 to Pocket 9.
12. Since the complainant, who is the only eye-witness of
the robbery, has not identified any of the appellants, and
there is no mark of identity on the currency notes alleged to
be recovered from the appellant Manoj, the only evidence
which connects the appellants with commission of robbery is
that their specimen finger prints tally with the chance finger
prints found on the car in which the robbery was committed.
13. The testimony of the complainant, which remains
absolutely uncontroverted as regards registration number of
the car in which robbery was committed, would show that the
persons who committed robbery of Rs.1,30,000/- from his
possession were travelling in Maruty Car DL 2C A 4116. The
robbery took place on 21st December, 2000 and Car No.DL 2C
A 4116 was seized by the police on the same day vide memo
Ex.PW-6/B.
14. The deposition of PW-1 Sushil Kumar from Finger
Print Bureau coupled with his report Ex.PW-1/A, shows that
on 21st December, 2000 itself, he went to the place where the
car was found and lifted chance prints from it applying the
powdering method and using grey powder for the purpose.
The specimen finger print impressions of the appellants were
sent to Finger Print Bureau for the purpose of comparison of
the chance finger prints with the specimen finger print
impressions.
15. The opinion of PW-12 Shri Chet Ram, expert from
Finger Print Bureau, shows that some of the chance prints
lifted by PW-1 from Car No.DL 2C A 4116 were identical with
the specimen finger print impressions of the appellants Sunil,
Manoj, Vikas Malik @ Vicky and Lal Singh. This is not the
case of the appellant Sunil that specimen print impressions,
thumb marks/finger print impressions S-1,S-2,S-3 & S-6 are
not his specimen finger print impressions. Similarly, this is
not the case of the appellant Manoj Sharma that the middle
finger specimen, left middle finger impression mark S-7 is of
some person other than him. This is not the case of the
appellant Vikas Malik that left thumb mark S-4 is not his
specimen thumb mark. This is not the case of the appellant
Lal Singh that specimen right thumb mark S-5 is not his
specimen thumb mark. It can, thus, be safely concluded
that the chance prints lifted from the car in which the
robbers were travelling, are of the appellants, Sunil @ Sonu,
Manoj Sharma, Vikas Malik @ Vicky and Lal Singh.
16. Though the appellant Vikas Malik has claimed that
his finger prints were forcibly taken by police at different
surfaces, I find that there was no reasonable possibility of the
chance prints found by PW-1 Sushil Kumar on Car No.DL 2C
A 4116 having been forcibly taken at a later date. The
robbery took place on 21st December, 2000. The Maruti Car
from which chance prints were lifted by PW-1, was seized on
the same date. The report of PW-1 Sushil Kumar, Ex.PW-1/A
shows that he inspected the place where the car was found
on 21st December, 2000 and lifted the chance prints on that
very day. This is not the case of any of the appellants that he
was already in police custody before chance prints from the
car were lifted by PW-1 on 21st December, 2000. The
appellant Vikas Malik, who was first accused to be arrested
in this case, was arrested on 29 th December, 2000. The other
accused were arrested thereafter, at his instance. This is not
the case of Vikas Malik that police had arrested him on or
before 21st December, 2000. In fact, the suggestion given by
Vikas Malik to PW-3 Constable Ram Singh was that the
police went to his house on 27 th December, 2000 and asked
his mother to send him to police station next day and
accordingly, he went to the police station on 28th December,
2000 where a knife was planted on him on 30 th December,
2000. Since none of the appellants was in police custody on
or before 21st December, 2000, there was no possibility of the
police making any one of them touch any part of Car No.DL
2C A 4116 before chance prints from it were lifted by PW-1 on
21st December, 2000. In fact, it has come in the deposition of
the Investigating Officer that the car was released to the
registered owner by the police. Hence, it was not possible for
the IO, to compel any accused to put his fingers on the car in
which robbery was committed. I, therefore, have no
hesitation in accepting that the appellants had travelled in
Car No.DL 2C A 4116 at a time prior to chance prints from
that car were lifted by PW-1 on 21st December, 2000.
17. A perusal of the report of Finger Print Bureau Ex.PW-
11/BA shows that the chance prints Q-1 to Q-16 were
photographs by police photographers and the expert had
received the photographs from him along with the negatives,
for the purpose of examination. Since the photographs were
with the police photographer and not with the IO, there was
no possibility of the chance prints lifted by PW-1 Sushil
Kumar being replaced by the photographs of some other
finger prints. In any case, no suggestion was given to the
Investigating Officer that the photographs of the chance
prints lifted by PW-1 Sushil Kumar on 21st December, 2000
were replaced by him by photographs of some other finger
print impressions.
18. This is not the case of any of the appellants that he
had a bonafide occasion to travel in Car No.DL 2C A 4116
before it was seized by the police and chance prints were
lifted from it by PW-1 Sushil Kumar. Their case is that they
did not travel at all in this car. Since the appellants have not
offered any explanation for their finger prints being found in
Car No.DL 2C A 4116, in which robbers were travelling at the
time of commission of robbery, the inevitable inference is that
they are the person who had robbed the complainant of
Rs.1,30,000/- in furtherance of common intention which they
shared with each other. In fact, admittedly, the appellant
Sunil was working with the same firm with which the
complainant was working, though the complainant did not
see him amongst the persons who robbed him of the money.
Obviously, either Sunil remained in the car which had black
glasses, or the complainant was consciously not identifying
him in court. Being a person working with the same
employer, the appellant Sunil was in a position to know that
the complainant was carrying cash in his scooter on that day.
19. In "State of Bombay Vs. Kathi Kalu Oghad", 1961
(2) Cri.L.J. 856, an Eleven Judges Bench of the Supreme
Court examined the question as to whether giving of thumb
impression or handwriting by an accused constitutes breach
of Article 20(3) of the Constitution. After reviewing case law
on subject, the Apex Court, inter alia, held as under:
"To be a witness" may be equivalent to "furnishing evidence" in the sense of making oral or written statements, but not in the larger sense of the expression so as to include giving of thumb impression or impression of palm or foot or fingers or specimen writing or exposing a part of the body by an accused person for purpose of identification. "Furnishing evidence" in the latter sense could not have been within the contemplation of the Constitution makers for the simple reason that - though they may have intended to protect an accused person from the hazards of self-incrimination, in the light of the English Law on the subject - they could not have intended to put obstacles in the way of efficient and effective investigation into crime and of bringing criminals to justice. The taking of impressions of parts of the body of an accused person very often becomes necessary to help the investigation of a crime. It is as much necessary to protect an accused person against being compelled to incriminate himself, as to arm the agents of law and the law courts with legitimate powers to bring offenders to justice. Furthermore it must be assumed that the Constitution makers were aware of the existing law, for example, S.73 of the Evidence Act or Ss. 5 and 6 of the Identification of Prisoners Act (XXXIII of 1920). Section 5 authorises a Magistrate to direct any person to allow his measurements or photographs to be taken, if he is satisfied that it is expedient for the purposes of any investigation or proceeding under the Code of Criminal Procedure to do so: „Measurements‟ include finger impressions and foot-print impressions. If any such person who is
directed by a Magistrate, under S.5 of the Act, to allow his measurements or photographs to be taken resists or refuses to allow the taking of the measurements or photographs, it has been declared lawful by S.6 to use all necessary means to secure the taking of the required measurements or photographs. Similarly S.73 of the Evidence Act authorizes the Court to permit the taking of finger impression or a specimen handwriting or signature of a person present in Court, if necessary for the purpose of comparison.
The matter may be looked at from another point of view. The giving of finger impression or of specimen signature or of handwriting, strictly speaking, is not "to be a witness." "To be a witness" means imparting knowledge in respect of relevant facts, by means of oral statements or statements in writing by a person who has personal knowledge of the facts to be communicated to a court or to a person holding an enquiry or investigation. A person is said „to be a witness‟ to a certain state of facts which has to be determined by a court or authority authorized to come to a decision by testifying to what he has seen, or something he has heard which is capable of being heard and is not hit by the rule excluding hearsay, or giving his opinion, as an expert, in respect of matters in controversy................................................ .................................................................. ................ When an accused person is called upon by the Court or any other authority holding an investigation to give his finger impression or signature or a specimen of his handwriting, he is not giving any testimony of the nature of a „personal
testimony‟. The giving of a „personal testimony‟ must depend upon his volition. He can make any kind of statement or may refuse to make any statement. But his finger impressions or his handwriting, in spite of efforts at concealing the true nature of it by dissimulation cannot change their intrinsic character. Thus, the giving of finger impressions or of specimen writing or of signatures by an accused person though it may amount to furnishing evidence in the larger sense, is not included within the expression „to be a witness.‟
.....A specimen handwriting or signature or finger impressions by themselves are no testimony at all, being wholly innocuous because they are unchangeable except in rare cases where the ridges of the fingers or the style of writing have been tampered with. They are only materials for comparison in order to lend assurance to the Court that its inference based on other pieces of evidence is reliable. They are neither oral nor documentary evidence but belong to the third category of material evidence which is outside the limit of testimony."
20. In "Murarilal Vs. State of M.P.", AIR 1980 SC 531,
the Apex Court, inter alia, noted as under:
"... The more developed and the more perfect a science, the less the chance of an incorrect opinion and the converse if the science is less developed and imperfect. The science of identification of finger-prints has attained near perfection and the risk of an incorrect opinion is practically non-existent......"
(emphasis supplied)
Even regarding opinion of handwriting expert, the Apex Court
was of the view that there was neither a rule of law nor of
prudence which had crystallised into a rule of law that the
opinion of expert must never be acted upon, unless
substantially corroborated. Observing that science of
identification of handwriting being of imperfect nature, the
approach should be one of caution, the Court was of the view
that in cases where the reasons for the opinion are
convincing and there is no reliable evidence throwing a
doubt, uncorroborated testimony of a handwriting expert can
be accepted.
21. In "Jaspal Singh Vs. State of Punjab", AIR 1979
SC 1708, the Apex Court reiterated that the science of
identification thumb impression is an exact science and does
not admit of any mistake or doubt.
22. In "Mohan Lal & Another Vs. Ajit Singh &
Another", 1978 Cri.L.J. 1107(1), the Apex Court accepted the
finger prints expert‟s opinion as an important piece of
evidence.
23. The science of identification of finger prints being
absolutely reliable and almost perfect as compared to
imperfect nature of the science of the identification of
handwriting and signatures, it cannot be disputed that it is
permissible for the court to base conviction solely upon the
opinion of an experienced finger print expert.
24. The learned counsel for the appellants has relied
upon the decision of the Supreme Court in "Sukhvinder
Singh & Others Vs. State of Punjab", (1994) 5 SCC 152
and a decision of this Court in "Mukimuddin Vs. The
State", 1991 Cri.L.J. 2903. In the case of Sukhvinder
Singh(supra), the Apex Court was of the view that under
Section 73 of Evidence Act it is the court which has to make
comparison and it may either confirm opinion by comparing
the disputed and admitted writings or seek the assistance of
an expert to put before the court all the material together
with reasons which induce the expert to come to the
conclusion that the disputed and the admitted writings are of
one and the same, so that the court may confirm its own
opinion on its own assessment of the report of the expert
based on the data furnished by the expert. It was further
held that since directions under Section 73 of the Evidence
Act can be given for the purpose of enabling the court to
compare and not for the purpose of enabling the investigating
or prosecuting agency to obtain and produce as evidence in
the case the specimen writings for their comparison with the
disputed writings, the accused cannot be compelled to give
his specimen signatures during the course of investigation.
The Court was of the view that recourse to Section 73 of
Evidence Act can be had only when the inquiry or trial is
pending before the court and the court wanted the writing for
the purpose of enabling it to compare the same. It was also
held that the court, which can issue such a direction, would
either be the court holding inquiry under the Code of
Criminal Procedure or the court trying the accused. This
judgment has absolutely no application to the present case
since neither any comparison of handwriting was involved in
this case nor any direction for giving specimen signature was
given by the court during investigation. In fact, as far as
finger print impressions are concerned, Section 5 of
Identification of Prisoners Act specifically empowers the
Magistrate to direct any person to allow his measurement or
photograph to be taken, though in the present case no such
orders were obtained before taking of specimen finger print
impressions of the appellants and the finger print
impressions of the appellants were taken directly by the IO.
25. In the case of Mukimuddin(supra), it was noted by
this Court that specimen signatures of the petitioner were
taken while he was in custody and observed that the same
are not admissible in evidence. The present case is not a
case of specimen signatures having been taken by the police.
In the present case finger print impressions of the appellants
were taken while they were in police custody. In view of the
decision of the Constitution Bench of the Apex Court in the
case of Kathi Kalu Oghad(supra), there is no constitutional
bar to finger print impressions of the accused being taken by
the police while he is in their custody.
26. It is true that the specimen finger print impressions
of the appellants were taken by the IO directly and not
through the Magistrate as provided in Section 5 of
Identification of Prisoners Act. But, that, to my mind was not
necessary because Section 4 of Identification Prisoners Act
specifically provides that any person who has been arrested
in connection with an offence punishable with rigorous
imprisonment for a term of one year or upwards shall, if so
required by a police officer, allow his measurements to be
taken in the prescribed manner. In view of the independent
powers conferred upon a police officer under Section4 of the
Act, it was not obligatory for him to approach the Magistrate
under Section 5 of the Act. He would have approached the
Magistrate, had the appellants refused to give Specimen
Finger Print Impressions to him. Therefore, no illegality
attaches to the specimen finger print impressions taken by
the Investigating Officer. The court needs to appreciate that
the very nature and characterstic of material such as finger
prints renders it intrinsically and inherently impossible for
anyone to fabricate them. If there is an attempt to fabricate
finger prints, that can certainly be exposed by the accused
by offering to allow his finger prints to be taken so that the
same could be compared through the process of the court.
None of the appellants has come forward to the court with a
request to take his finger print impressions in the court and
get them compared with the chance finger prints lifted by PW-
1 from Car No.DL 2C A 4116 on 21st December, 2000.
27. In "Shankaria Vs. State of Rajasthan", 1978
Cri.L.J. 1251, the specimen thumb impressions of the
appellant were taken before the Superintendent of Police. It
was contended before the Supreme Court that it was
incumbent on the police to obtain the specimen thumb
impression before a Magistrate and since this was not done,
the opinion rendered by the expert by using those illegally
obtained specimen finger impressions must be ruled out of
evidence. The contention was rejected holding that the police
were competent under Section 4 of Identification of Prisoners
Act to take the specimen finger prints of accused and it was
not necessary for them to obtain an order from the Magistrate
for obtaining such specimen finger prints. Since the Act
applies to Delhi without any modification and Section 4
specifically provides for measurements, which includes finger
print impressions, to be taken by any police officer, the only
condition being that the person who is asked to give finger
print impressions should be in custody for an offence
punishable with imprisonment for a term of one year or more,
and the appellants were in custody for the offence punishable
with imprisonment for more than one year, it was competent
for the Investigating Officer to take their specimen finger print
impressions.
28. No other submission was made on behalf of the
appellants.
29. For the reasons given in the preceding paragraphs, I
see no reasonable ground to interfere with the conviction of
the appellants and the same is accordingly maintained. The
sentence awarded to the appellants cannot be said to be
excessive or unreasonable. Hence, there is no justification for
reducing the sentence awarded to them. The appeals being
devoid of any merit are, hereby, dismissed. The appellants
are directed to surrender forthwith before the trial court for
undergoing the remaining part of the sentence. If they do not
surrender forthwith, the trial court will take appropriate steps
to procure their presence and commit them to prison to
undergo the remaining part of the sentence. The Trial court
record be sent back within three days along with a copy of
this judgment.
(V.K.JAIN) JUDGE MARCH 25, 2010 RS/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!