Citation : 2013 Latest Caselaw 4076 Del
Judgement Date : 11 September, 2013
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.A. 239/2010 & Crl.M.B.119/2013
Date of Decision: 11th September, 2013
RAJESH GUPTA ..... Appellant
Through: Mr. S.B .Dandapani, Advocate.
versus
STATE (NCT) OF DELHI ..... Respondent
Through: Ms. Fizani Husain, APP for the
State with SI Vinod Kumar,
P.S Pandav Nagar.
AND
+ CRL.A. 1047/2009
PANKAJ GUPTA ..... Appellant
Through: Mr. Krishan Kumar and Ms.
Sunita Arora, Advocates.
versus
STATE ..... Respondent
Through: Ms. Fizani Husain, APP for the
State with SI Vinod Kumar,
P.S Pandav Nagar.
CORAM:
HON'BLE MS. JUSTICE SUNITA GUPTA
JUDGMENT
:SUNITA GUPTA, J.
1. Challenge in these appeals is to the judgment dated 30.10.2009
and order on sentence dated 06.11.2009 arising out of Sessions Case
No.76/2005 in case FIR No. 631/2004 u/s 392/394/397/452/506
(ii)/342/34 IPC & 25/27 Arms Act vide which the accused were held
guilty for all the offences and were sentenced as under:-
Sentenced to undergo rigorous imprisonment for a period of seven years each and were also directed to pay fine in the sum of Rs.2,000/- each, in default of payment of fine, to undergo simple imprisonment for a period of three months each for offence u/s 397/394/392 IPC read with Section 34 IPC Sentenced to undergo rigorous imprisonment for a period of two years and also to pay fine of Rs.1,000/- each, failing which to undergo simple imprisonment for a period of two months each for offence u/s 452/34 IPC;
Sentenced to undergo rigorous imprisonment for a period of one year each for offences punishable u/s 506(ii) IPC read with Section 34 IPC;
Sentenced to undergo rigorous imprisonment for a period of six months for offence u/s 342 IPC;
Sentenced to undergo rigorous imprisonment for a period of one year each for offences punishable u/s 25 read with Section 27 Arms Act.
All the sentences were to run concurrently. Benefit of Section 428 Cr.P.C was extended to each of the convicts.
2. Prosecution case emanates from the fact that on 27.11.2004, at
about 8.15 p.m, both the appellants along with their third associate
entered the house of complainant Savita Bhola at III Floor, A-12,
Pandav Nagar, Delhi and committed robbery on pointing out a
country made pistol and robbed her of her gold jewellery. The two
accused were apprehended while they tried to flee away, below the
house, by the public persons who gave severe beatings to them. The
husband of the complainant also reached the spot and recovered one
loaded country made pistol from the pant of accused Pankaj and four
live cartridges from accused Rajesh. PCR also reached the spot and
took the accused to L.B.S. Hospital. Local police arrived and took
the complainant and her husband to L.B.S.Hospital where the
statement of complainant was recorded, which culminated in
registration of FIR against the accused persons. One sweater, muffler
and a kitchen knife was also recovered from the dining room of the
house of the complainant while one half sleeve sweater was recovered
from the stair case. Same were seized. One gold pendent and one
silver jhumka belonging to the complainant were also recovered from
accused Rajesh and Pankaj respectively by the duty constable during
their medical examination at the hospital. The country made pistol
and cartridges were sent to CFSL, Hyderabad. Permission under
Section 39 Arms Act was obtained from DCP (East). After
completing investigation, charge-sheet was submitted against the
accused persons
3. Initially on 19.05.2005, charge for offence u/s 392/394/397/34
IPC was framed against the accused persons. Subsequently on
27.01.2006, additional charge u/s 452/506(ii)/342/34 IPC read with
Section 25/27 Arms Act was also framed. Accused pleaded not guilty
to the charge and claimed trial.
4. In order to substantiate its case, prosecution examined 13
witnesses. All the incriminating evidence was put to the accused
while recording their statements u/s 313 Cr.P.C wherein they denied
the case of prosecution and alleged that accused Pankaj along with his
co-accused Rajesh had gone to demand money from the complainant
as he had worked with the complainant at his shop and amount of
salary was to be taken from him. When they came to demand the
dues, then a quarrel had taken place between them and Gagan Bhola
who raised alarm of `chor-chor' and got them apprehended with the
help of public who gave beatings to them. Complainant handed over
one piece of silver ear ring and one pendent to the police for planting
the same upon them. They, however, did not prefer to lead any
evidence.
5. After meticulously examining the evidence led by the
prosecution, vide impugned order, the appellants were convicted and
sentenced as stated above, which has been assailed by the appellants
by filing the present appeals.
6. It was submitted by learned counsel for the appellants that this
is a case of wrong appreciation of evidence. Conviction is based on
the testimony of PW-1 and PW-3 who are interested witnesses. No
independent witness has been examined. It has been admitted by the
Investigating Officer of the case that he himself did not recover any
article from the possession or at the instance of the accused. The
articles were handed over to him either by PW-3 Gagan Bhola or the
duty constable. If the pistol and cartridges were recovered by Gagan
Bhola, why the same were not handed over at the spot and why the
same were handed over in the police station. Moreover, if he had
taken search of the accused persons why did he not find jhumka and
pendent which was recovered by Duty Constable. This shows that the
jhumka and pendent has been planted upon the accused. It is not
established that the muffler and sweater given by Gagan Bhola to
police belongs to accused. It was further submitted that the FIR has
been recorded prior to the MLC, that being so, why in the MLC,
names of the accused do not find mention. The Constable who took
the accused to hospital was not examined by the prosecution. There
are contradictions in the testimony of PW-1 and PW-3. Under the
circumstances, prosecution has failed to bring home the guilt of the
accused beyond shadow of doubt and as such they are entitled to be
acquitted. Reliance was placed on Sanjay Kumar Gupta v. The
State, Govt. of NCT of Delhi, 2009(4) JCC 2544; State v. Parkha
Ram Suri & Ors., 2011(3) JCC 2094; Harendra Narain Singh &
Ors vs. State of Bihar, 1991 SCC (Cri) 905; Man Preet Singh vs.
State, 2004 Cr.L.J 530; Pramil @ Parmanand Gajanan Rao v State
of Goa, 2006(2) Bom, C.R.434; Vijay Kumar @ Bhushan v. State
and State Delhi Administration vs. Vijay @ Bhushan, 2007(1) JCC
16; Dharam Singh vs. State, 2007(4) JCC 3068; Dharambir vs. State
of Haryana, 2008(4) JCC Narcotics 197 and Anil Kumar Goswami
vs. State (NCT of Delhi), 2012(1) JCC 47.
7. Rebutting the submissions of learned counsel for the
appellants, it was submitted by learned Additional Public Prosecutor
for the State that the impugned order does not suffer from any
infirmity which calls for interference. The accused persons have
admitted their presence in the house of the complainant. The
suggestion given to the complainant and her husband is contrary to
the case set up by accused in their statements recorded under Section
313 Cr.P.C. On the other hand, there is no reason to disbelieve the
testimony of PW-1 and PW-3 which on material points goes
unrebutted. As regards omission to mention name of accused in the
MLC, it was submitted that the accused were taken to hospital by
PCR van and, therefore, since their names were not known to them,
as such in the MLC it was shown `unknown'. FIR was registered later
on. The recovery of country made revolver and the cartridges stands
proved and testimony of PW-3 in this regard goes unchallenged. The
FSL report further proves the case of prosecution, as such it was
submitted that the appeal is devoid of merit and is liable to be
dismissed.
8. I have given my anxious thoughts to the respective submissions
of learned counsel for the parties and have perused the record.
9. In order to substantiate its case, Prosecution has basically relied
upon the testimony of PW-1 Savita Bhola and PW-3 Gagan Bhola.
Savita Bhola has unfolded that on 27.11.2004, at about 8 p.m, she
was present in her house along her two children, namely, Mahima,
aged about six years and son Yash, aged about two years. The door
bell rang. She thought her husband had come and asked her daughter
Mahima to open the door. Mahima opened the door. Savita also
reached there and saw a person outside the door. That person was the
same person who had come 7-8 days back to repair the water tap but
at that time she did not open the door. He told her that he had come
to repair the water tap but she asked him to leave the place.
Meanwhile, two associates joined him and they pushed her inside the
house and all the three entered her house. One of them caught hold of
her daughter while remaining two intruders started beating her and
they put their hands into her mouth in order to stop her raising alarm.
Meanwhile, she noticed that the third person who caught hold of her
daughter was pressing her mouth. She requested the third person to
release her daughter, by giving signal to him without speaking any
word and that she would not raise alarm. One of the assailants took
her in the middle room and asked her to open the almirah. Due to
fear, she opened the almirah. One assailant continued to cover her
while the second who was with her took out all the ornaments
including three gold chains, five gold rings, two pairs of gold ear
rings, two gold heavy lockets from the almirah and also demanded
cash from her. She told that there is no cash in the house, on which
one of them took out a pistol and loaded the same with a cartridge and
put the pistol into her mouth. She repeated her request that she had
no cash in the house. Thereafter they confined her and her children in
the bathroom of the house. She also bolted the bathroom from inside.
Thereafter, she heard the cries of her husband Gagan Bhola. After
about 10-15 minutes, her husband opened the door of the bathroom
from outside and she also unbolted the bath room from inside. Her
husband informed her that the intruders have been over powered by
the public persons. She came down along with her husband and saw
a crowd of public persons and the two intruders were over powered
by them. She identified accused Rajesh to be the person who had
rung the bell of the door and entered the house along with co-accused
Pankaj. She further deposed that she can also identify the third
associate of the accused persons, if shown to her. Accused was
armed with knife at the time of the incident and he put his fingers in
her mouth to stop her from raising alarm while co-accused Pankaj had
caught hold of her daughter Mahima. The third associate had taken
the ornaments from the almirah.
10. She further deposed that pistol which was used by the accused
persons was recovered. Police arrived and took them to L.B.S.
hospital where they were medically examined. In the hospital, her
statement Ex.PW1/A was recorded by the police which bears her
signature at point A. Accused were also admitted in the same
hospital and were medically examined. In the hospital, one piece of
jhumka and one gold pendent was recovered from the accused
persons which were seized vide memo Ex.PW1/D. The katta and
cartridges were recovered which were also seized vide recovery
memo Ex.PW1/E. Sketch of the same Ex.PW1/B was also prepared.
Both the accused were arrested vide arrest memo Ex.PW1/H and
Ex.PW1/J. Police had prepared the site plan of the place of incident.
They had seized one sweater and one knife also which was produced
by her husband. In cross-examination she admitted that accused
Rajesh was known to her prior to the incident. She, however could
not say if he was working at the shop for 5-6 months. She denied the
suggestion that he worked at the shop for about 5-6 months and his
money was due towards her husband or that on the day of the
incident, he had come to the house for demanding money or that a
quarrel had taken place between her husband and the accused persons
or that they raised alarm `chor-chor' and got the accused persons
apprehended by the public and beaten up.
11. PW-3 Gagan Bhola has deposed that he was running the
business of interior decorator at his shop at house No.63, Pandav
Nagar. On 27.11.2004, he had to go to attend a wedding along with
his family. So after closing the shop at 8.20 p.m, he reached the
house which was situated at 3rd floor. When he pushed the call-back
button, he found one person inside the house. An iron mesh gate was
also fixed on the main door of the house. That person open the
wooden door. He enquired from him as to why he was present in the
house. He replied that he was an electrician. On suspicion, he tried to
bolt the door from outside but in the meantime two other persons
came there and tried to pull him inside the house. He raised hue and
cry. Those three persons started running out of the house. He caught
hold of one person by his sweater but he managed to wriggle out of
the sweater and ran away. He followed them downstairs and raised
alarm. On hearing this, some boys who had come to visit the nearby
gym caught hold of the accused persons and public persons gave
beatings to them. He went upstairs and found his wife and two
children locked up in the toilet by the assailants. He opened the door
and brought them out. He along with his wife came downstairs to the
place where public persons were giving beatings to the accused
persons with kick and fist blows. His wife informed him that accused
persons were the same who committed robbery in her house on which
he conducted search of the accused persons. On search of accused
Pankaj Gupta, one loaded country made pistol was recovered and four
live cartridges were recovered from accused Rajesh. Accused Rajesh
Gupta had worked as a plumber prior to 1-1/2 months of the incident.
In the meantime, PCR reached the spot and took the accused persons
to hospital as they had received injuries due to beatings given by
public persons. He and his wife had also received injuries. As such,
they were also taken to L.B.S. hospital by police. He handed over the
country made pistol and five cartridges to the Investigating Officer of
the case in the hospital. I.O. recorded the statement of his wife and
seized the pistol, vide seizure memo Ex.PW1/E. The accused persons
were also given treatment in the hospital. Their search was
conducted. One silver jhumka and gold pendent was recovered from
their person which was identified by his wife as belonging to her.
From the hospital, he along with his wife and police came back to his
house. One kitchen knife and one muffler was lying in the room of
the house while the sweater was lying on the second floor near the
stair-case. He handed over the same to the I.O of the case who took
the same in possession vide memo Ex.PW3/A. Crime team reached
the spot and inspected the scene of occurrence and developed chance
prints. Thereafter he along with his wife went to police station.
Accused persons were arrested vide Ex. PW1/H and Ex.PW1/J and
their personal search was conducted vide Ex.PW1/F and G. This
witness also denied in cross examination that accused Rajesh was
employed by him or that he worked as an employee for six months or
that a sum of Rs.6,000/- towards his salary was still payable by him.
He went on stating that since accused Rajesh was not employed by
him, therefore, the question of outstanding salary did not arise. He
further denied the suggestion that accused Rajesh had come to his
house along with his friend Pankaj for demanding his dues of
Rs.6,000/- or that he did not pay the same, as such, a quarrel had
taken place between them.
12. A perusal of statement of both the accused recorded u/s 313
Cr.P.C goes to show that the plea taken by accused Pankaj was that
he had gone along with his co-accused to demand money from the
complainant as he worked with the complainant at his shop and
amount of salary was to be taken from him. A quarrel had taken
place between them and PW-3 Gagan Bhola raised alarm `chor-chor'
and got them apprehended by the public who gave beatings to them.
It was further pleaded that the pistol, cartridges, silver ear-ring and
gold pendant had been planted upon them. Accused Rajesh in his
statement u/s 313 Cr.P.C had taken the plea that he had accompanied
his co-accused to the house of the complainant as his co-accused had
gone to demand money from the complainant as he had worked at his
shop. Thereupon instead of paying money, a quarrel took place and
Gagan Bhola raised alarm `chor-chor'. Public apprehended them and
gave beatings to them. Under the circumstances, the suggestion given
to the prosecution witnesses and the stand taken by the accused
persons makes it clear that contradictory stand has been taken by
accused. It was suggested to PW-1 and PW-3 that Rajesh used to
work at the shop of Gagan Bhola and a sum of Rs.6,000/- was due for
which he had gone to the house of the complainant to demand the
money whereas in their statement recorded u/s 313 Cr.P.C, no such
plea has been taken by accused Rajesh that he had worked at the shop
of Gagan Bhola. In fact now the stand taken was that accused Pankaj
was working at the shop of Gagan Bhola and his salary was due.
Therefore, Pankaj had gone along with Rajesh to the house of the
complainant where the quarrel ensued. No evidence has been led by
the accused persons in order to prove as to who was working at the
shop of Gagan Bhola and whether any amount was due to him or not.
That being so, the suggestion given to the prosecution witnesses
which was denied by them was not even carried forward by the
accused persons in their statement u/s 313 Cr.P.C.
13. However, the suggestions given to the prosecution witnesses
and statement of accused under Section 313 Cr.P.C makes it clear that
the accused are not disputing their presence in the house of
complainant. They are also not disputing regarding beatings given to
them by public. In this background, since the presence of the accused
persons in the house of complainant is undisputed, the entire incident
has to be considered. Learned counsel for the appellant had placed
reliance on Raju alias Balachandran & Ors v. State of Tamil Nadu,
AIR 2013 SCC 983, for submitting that PW1 and PW3 are interested
witnesses. There is no independent witness hence no reliance can be
placed on their testimony. In this case, it was observed that the
evidence of a related or interested witness should be meticulously and
carefully examined. In a case where the related witness may have an
enmity with the assailant, the bar would need to be raised and the
evidence of the witness would have to be examined by applying the
standard of discerning scrutiny. However, this is only a rule of
prudence and not one of law. Though the prosecution case rests on
the testimony of Savita and her husband Gagan and there is no other
independent witness but that itself is not sufficient to cast any doubt
on their testimony keeping in view the fact that the accused persons
have failed to show that there was any enmity between them and the
complainant/her husband. Once it is not proved as to for what
purpose the accused persons had gone to the house of the
complainant, there is no reason to disbelieve the testimony of Savita
who had given a detailed account of the entire incident by explaining
the role of each and every accused with minute details. Despite cross
examination, nothing could be elicited to discredit her testimony.
Furthermore, according to Gagan Bhola, on search of the accused
persons a loaded country made pistol and four cartridges were
recovered from the accused persons. His testimony in this regard
goes absolutely unchallenged and unshattered as he was not cross
examined in regard to this recovery at all. In fact, except for giving a
bare suggestion that no such incident had taken place, his entire
testimony regarding the incident has not been assailed in cross
examination.
14. It further stands proved that the accused persons were taken to
L.B.S. hospital where their search was taken by the Duty Constable
and one silver jhumka and one pendent was recovered from the search
of both the accused persons which were duly identified by the
complainant and the same were seized. There is no plausible reason
as to why the complainant or her husband would get the jhumka and
the pendent planted upon the accused persons since recovery is not a
sine qua non for proving the offence of robbery.
15. Much emphasis was led by learned counsel for the appellants
for submitting that the Constable who had taken the accused persons
to hospital was not examined by prosecution and reliance was placed
on Parkha Ram Suri (supra) and Pramil(supra). Section 134 of the
Indian Evidence Act provides that no particular number of witnesses
are required for proof of any fact. It is trite law that it is not the
number of witnesses but it is the quality of evidence which is required
to be taken note of for ascertaining the truth of the allegations made
against the accused. In Thakaji Hiraji vs. Thakore Kubersing
Chamansing (2001) 6 SCC 145, it was observed as follows:-
"It is true that if a material witness, who would unfold the genesis of the incident or an essential part of the prosecution case, not convincingly brought to fore otherwise, or where there is a gap or infirmity in the
prosecution case which could have been supplied or made good by examining a witness who though available is not examined, the prosecution case can be termed as suffering from a deficiency and withholding of such a material witness would oblige the court to draw an adverse inference against the prosecution by holding that if the witness would have been examined it would not have supported the prosecution case. On the other hand if already overwhelming evidence is available and examination of other witnesses would only be a repetition or duplication of the evidence already adduced, non- examination of such other witnesses may not be material. In such a case the court ought to scrutinise the worth of the evidence adduced. The court of facts must ask itself -- whether in the facts and circumstances of the case, it was necessary to examine such other witness, and if so, whether such witness was available to be examined and yet was being withheld from the court. If the answer be positive then only a question of drawing an adverse inference may arise. If the witnesses already examined are reliable and the testimony coming from their mouth is unimpeachable the court can safely act upon it, uninfluenced by the factum of non-examination of other witnesses."
16. Surinder Narain @ Munna Pandey vs. State of U.P, AIR
1998 SC 192 was also a case where murder took place while deceased
was travelling in rickshaw. Non- examination of rickshaw puller was
held not to be fatal by observing that evidence has to be weighed and
not counted.
17. I have carefully gone through both the judgments relied upon
by learned counsel for the appellants. Same has no application to the
facts of the case in hand inasmuch as in Parkha Ram Suri(supra)
there was a dispute between the husband and his family members on
one side and the members of wife's family regarding the character of
the wife. The matter reached the community Panchayat. Panchayat
decided to hold Jal Pariksha by erecting two bamboos on the banks of
river Yamuna at the cost of mother of the wife and brother of the
wife. Bamboos were fixed. Her husband Mohan Lal and his wife's
brother Lalit were asked to enter the water and hold on to the
bamboos which were firmly held by two other persons. Two
swimmers were also kept ready inside the water. However, none of
the two came out even after a considerable time and got drowned and
their dead bodies were retrieved after about four days. Mohan Lal's
father and elder brother along with members of the Panchayat were
prosecuted for offence u/s 304 and 384 read with Section 34 IPC for
causing death of the deceased. According to the prosecution version,
two persons, namely Hari and Sardari held the bamboos with the
support of which deceased Lalit and Mohan sat inside the water.
However, those persons were neither interrogated nor cited as a
witness. It was observed that they were the most crucial witnesses for
the prosecution to depose what exactly happened before or after the
deceased entered the water. As such an adverse inference had to be
drawn against the prosecution for their non-examination. Similarly in
Pramil (supra), for non-examination of material witness, an adverse
inference was drawn. It was case based on circumstantial evidence.
However, things are entirely different in the instant case inasmuch as
Constable who had taken the accused persons to hospital was not an
eye witness of the incident. He merely removed the accused to
hospital. That being so, his non-examination is not fatal.
18. Similarly, as regards the omission to mention the name of the
accused persons in the MLC, it is a matter of record that the accused
persons were taken to hospital by PCR van and as per the MLC, the
accused persons were unconscious/semi-unconscious and the police
officials were not aware of their names. That being so, the MLC was
prepared as `unknown'. The FIR was recorded subsequently when the
complainant reached the hospital. Therefore, no significance can be
attached to non-mention of names of accused in MLC.
19. The plea that the country made pistol and cartridges were
planted upon the accused by Gagan Bhola, does not inspire
confidence inasmuch as it has come in his deposition that when he
took search of accused, then the loaded country made pistol was
recovered from accused Pankaj while four cartridges were recovered
from accused Rajesh. His testimony was not assailed in cross-
examination. That being so, it does not appeal to reason as to why
and how Gagan Bhola would hand over the country made pistol or the
cartridges to the police officials in order to plant the same upon the
accused persons with whom no enmity could be proved. The country
made pistol and cartridges were sent to CFSL which confirmed that
they were arms and ammunitions within the definition of Arms Act.
The sanction u/s 39 Arms Act for the prosecution of the accused for
the possession of the said arms was also accorded by PW-13 Sh. Ajay
Chaudhary DCP.
20. The other authorities relied upon by learned counsel for the
appellant has no application to the facts of the case in hand inasmuch
as same pertains to circumstantial evidence where it is incumbent
upon the prosecution to prove all the links in the chain whereas the
present case is based on direct evidence in the form of testimony of
Savita and Gagan Bhola and as discussed above, on material points,
testimony of both the witnesses goes unrebutted. Savita has also
given a clear, vivid and cogent picture of the entire incident with
specific role of each and every accused.
21. The nut shell of the aforesaid discussion is that the prosecution
had succeeded in establishing its case and the impugned order does
not suffer from any infirmity which calls for interference.
22. Even as regards the quantum of sentence, although learned
counsel for the appellant prayed for a lenient view by submitting that
accused Rajesh has remained in jail for 5 years while Pankaj
remained in jail for 3-½ years when he was released on bail by
Hon'ble Supreme Court, however, the accused persons have been
convicted for offence u/s 397 IPC besides other offences. Section
397 IPC mandates that "the imprisonment shall not be less than seven
years". That being so, the sentence, even otherwise, cannot be
reduced.
23. Under the circumstances, there is no merit in both the appeals.
The same are accordingly dismissed. Copy of this order along with
Trial Court record be sent back.
SUNITA GUPTA (JUDGE) SEPTEMBER 11, 2013 as
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!