Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jitender @ Jeetu vs State (Nct Of Delhi)
2015 Latest Caselaw 381 Del

Citation : 2015 Latest Caselaw 381 Del
Judgement Date : 15 January, 2015

Delhi High Court
Jitender @ Jeetu vs State (Nct Of Delhi) on 15 January, 2015
Author: A. K. Pathak
$~19 & 20

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

+      CRL.A. 79/2011 and Crl. M. (Bail) No. 511/2014
                                               Reserved on 13th January, 2015
                                              Delivered on 15th January, 2015
       JITENDER @ JEETU                                    ..... Appellant
                     Through            : Mr. S.H. Ansari, Adv.

                          Versus

       STATE (NCT OF DELHI )                              .... Respondent
                     Through            :Mr. Yogesh Verma, APP with SI
                                        Amit Rathee, P.S. Model Town

                          AND

+      CRL.A. 233/2011
       ZAAKIR                                             ..... Appellant
                          Through       : Mr. Umardeen, Adv.

                          Versus

       STATE NCT OF DELHI                                 ..... Respondent
                     Through            Mr. Yogesh Verma, APP with SI
                                        Amit Rathee, P.S. Model Town
CORAM:
HON'BLE MR. JUSTICE A.K. PATHAK

1. Both the appeals arise from the same incident, FIR and judgment,

thus, are being disposed of together.

2. Appellants have been convicted under Section 392 read with Section

34 of the Indian Penal Code, 1860 (IPC) and sentenced to undergo rigorous

imprisonment of two years with fine of `2,000/- each and in default of

payment of fine to undergo rigorous imprisonment of three months by the

trial court vide judgment dated 15th December, 2010 and order on sentence

dated 20th December, 2010. Appellant Jitender has also been convicted

under Section 397 IPC and sentenced to undergo rigorous imprisonment of

seven years with fine of `2,000/- and in default of payment of fine to

undergo rigorous imprisonment of three months. Benefit of Section 428 of

the Code of Criminal Procedure, 1973 (Cr.P.C.) has also been extended to

the appellants.

3. Aggrieved by this conviction as also the sentences awarded to them

appellants have preferred above appeals. Prosecution story, as unfolded, is

that complainant Shri Dheeraj Chand was going from Model Town to his

house on 22nd April, 2010 after completing his duty and when he reached

near Azadpur Metro Station at about 10 pm, appellants, namely, Jitender and

Zaakir caught hold of him. Jitender took out a knife from his pocket and

showed it to complainant, while Zaakir took out the purse from the pocket of

complainant. Purse contained `20/-, passport size photograph of

complainant and some visiting cards. After removing purse from the pocket

of complainant, Jitender and Zaakir started running towards Azadpur.

Complainant chased them and also raised alarm "pakdo pakdo". Constable

Sachin who was coming from the opposite direction, apprehended Zaakir.

In the meanwhile, one or two passersby also arrived there. Zaakir was

searched and purse of complainant was recovered from him. Someone

informed the police at no.100, pursuant whereof DD no. 27A was recorded

at police station Kingsway Camp/Model Town and handed over to ASI

Jaivir Singh, who along with Constable Mahrajuddin reached the spot and

recorded statement of complainant Shri Dheeraj Chand Ex. PW3/A. ASI

Jaivir Singh wrote rukka Ex. PW5/A, pursuant whereof FIR No.154/2010

Ex. (PW1/A) was registered in the Police Station Kingsway Camp/Model

Town, New Delhi. ASI Jaivir Singh prepared site plan Ex. PW5/B and also

arrested Zaakir vide personal search memo Ex. PW3/D and arrest memo Ex.

PW3/C. Purse, `20/-, photograph and visiting cards were taken in

possession vide seizure memo Ex. PW3/B. Disclosure statement Ex.

PW4/A of Zaakir was recorded, wherein he disclosed the name of his

accomplice as Jitender @ Jeetu.

4. On 25th April, 2010 Zaakir led the police party to the house of

Jitender, bearing no. 487, Village Azadpur, Delhi. Jitender was arrested

vide personal search memo Ex. PW5/D and arrest memo Ex. PW5/C. Knife

could not be recovered as Jitender stated that he had thrown the same in a

naala. On 29th April, 2010 Test Identification Parade (TIP) of Jitender was

fixed but he refused to participate in the TIP. He made a statement in this

regard before Shri G.K. Nirman, Metropolitan Magistrate.

5. After completion of investigation, charge-sheet was filed in the court

of Metropolitan Magistrate, Delhi, who after making compliances under

Section 207 Cr.P.C., committed the case to Sessions Court since offence

under Section 397 IPC was triable by the Sessions Court.

6. Charges under Sections 392/34 IPC were framed against Zaakir and

Jitender on 18th August, 2010 to which they pleaded not guilty and claimed

trial. Separate charge under Section 397 IPC was framed against Jitender to

which he pleaded not guilty and claimed trial. Prosecution examined six

witnesses in all before the trial court. Duty Officer/Head Constable Shiv

Kumar was examined as PW1. He deposed about recording of DD no. 27-A

on receipt of information on phone about the incident. He further deposed

that DD no. 27-A was assigned to ASI Jaivir Singh for investigation. He

proved copy of the FIR as Ex. PW1/A. His testimony has remained

unchallenged on the material points. Shri G.K. Nirman, Metropolitan

Magistrate, Delhi was examined as PW2, and has proved the application for

TIP as Ex. PW2/A, statement of Jitender recorded by him as Ex. PW2/B and

the TIP proceedings as Ex. PW2/C. He deposed that Jitender refused to join

the TIP proceedings. His testimony has also remained unchallenged.

Complainant Dheeraj Chand was examined as PW3. He supported the

prosecution story as narrated in the preceding paras hereinabove. Constable

Sachin Kumar was examined as PW4. He has also corroborated the version

of PW3 as regards to apprehension of Zaakir at the spot. ASI Jaivir Singh

was examined as PW5, who deposed about the investigations conducted by

him. Constable Mahrajuddin was examined as PW6. He has also

corroborated the proceedings conducted by PW5 ASI Jaivir Singh during the

investigation. Their statements have remained unshattered in their cross-

examinations on material points. Trial court has rightly found their

testimonies to be trustworthy and reliable so as to conclude that Zaakir and

Jitender had waylaid PW3 Dheeraj Chand near Azadpur Metro Station on

22nd April, 2010 and robbed his purse. PW3 has identified Zaakir as well as

Jitender as the same persons, who had robbed his purse containing `20/-,

one passport size photograph of complainant and some visiting cards.

Zaakir was apprehended at the spot itself by PW4 Constable Sachin Kumar

in presence of PW3 Dheeraj Chand. He was apprehended immediately after

the incident, inasmuch as robbed purse was also recovered from him. PW3

has correctly identified his purse and the articles as contained therein. PW-3

and PW-4 are material witnesses to prove the incident as also apprehension

of Zaakir at the spot. Their testimonies on material points have remained

unshattered in their cross-examination. Accordingly, I am of the view that

trial court has rightly accepted their testimonies to conclude that prosecution

had succeeded in proving beyond the shadow of reasonable doubt that

appellants had robbed Shri Dheeraj Chand of his purse containing `20/- and

certain other articles as detailed hereinabove.

7. Learned counsels for the appellants have vehemently contended that

no public person was joined in the investigation despite the fact that PW3

has admitted in the FIR that some passersby had gathered at the spot after

the incident. It is contended that non-joining of any independent public

witness makes the whole prosecution story doubtful and suspicious. I do not

find any force in this contention of learned counsel for the appellants.

Judicial notice of the fact can be taken that public persons avoid to join the

investigation in order to avoid their subsequent harassment by the accused

persons and also to avoid inconvenience of subsequent appearance in Court

as witnesses. Apathy of public persons to join the investigation in the

metropolitan town like Delhi is not unknown. Accordingly, merely because

no public person came forward to join investigation regarding apprehension

and arrest of Zaakir and recovery of robbed articles from him will by itself,

be not sufficient to disbelieve PW-3 and PW-4. There is no reason to

discard trustworthy and reliable testimonies of PW3 Shri Dheeraj Chand,

which has been duly corroborated by PW4 to PW6. It may further be noted

that Zaakir and Jitender were not known to PW3 Shri Dheeraj Chand. They

were strangers to complainant. There was no past enmity between them.

Accordingly, there is no reason as to why PW3 would have falsely

implicated Zaakir and Jitender, had they not robbed him on the fateful day.

8. For the foregoing reasons, conviction of the appellants under Sections

392/34 IPC is upheld. Section 392 IPC envisages rigorous imprisonment for

a term which may extend to 10 years, in case robbery is not committed on

the highway between sunset and sunrise. In case robbery is committed on

the highway between sunset and sunrise, imprisonment may extend to 14

years. Admittedly, in this case robbery has not been committed on the

highway. In this case, trial court has already taken a lenient view and has

awarded only sentence of two years, which requires no interference.

9. Next question which needs attention is as to whether, ingredients of

offence under Section 397 IPC are made out against Jitender, in the facts

and circumstances of this case. Section 397 IPC reads as under:-

"Section 397, Robbery, or dacoity, with attempt to cause death or grievous hurt- If, at the time of committing robbery or dacoity, the offender uses any deadly weapon, or causes grievous hurt to any person, or attempts to cause death or grievous hurt to any person, the imprisonment with which such offender shall be punished shall not be less than seven years."

10. A perusal of the afore-quoted provision makes it clear that if an

accused, at the time of committing robbery or dacoity, uses any "deadly

weapon" or causes grievous hurt to any person or attempts to cause death or

grievous hurt to any person, the imprisonment with which such an accused

shall be punished, shall not be less than seven years. The aforesaid

provision envisages a minimum sentence to be awarded to an accused, who

uses any "deadly weapon" or causes grievous hurt to any person or attempts

to cause death or grievous hurt to any person at the time of committing

robbery or dacoity. In this case, admittedly, no grievous hurt has been

caused to the complainant Shri Dheeraj Chand by Jitender while committing

robbery nor any evidence has come that Jitender had attempted to cause

death or grievous hurt to the complainant Shri Dheeraj Chand by using any

"deadly weapon".

11. Before fastening the punishment under Section 397 IPC on an

accused, prosecution has to prove that the accused had used "deadly

weapon". PW3 has simply deposed that Jitender had taken out a knife from

his pocket and pointed at him. Shape and size of the knife was not

disclosed, inasmuch as no such knife was recovered so as to show that same

was a "deadly weapon". There are knives of hundreds of types available of

different length and width. Each and every knife cannot be said to be a

"deadly weapon" within the meaning of Section 397 IPC. What would

make a knife deadly is its design or the method of its use such as is

calculated to or is likely to cause death; it is, therefore, a question of fact to

be proved by the prosecution that the knife used by the accused was a

"deadly weapon". In the absence of such an evidence and particularly, the

non-recovery of the weapon would certainly bring the case out of the ambit

of Section 397 IPC.

12. In Charan Singh Vs. The State, 1988 Crl. L.J. NOC 28 (Delhi), Single

Judge has held as under:-

"At the time of committing dacoity one of the offenders caused injury by knife on the hand of the victim but the said knife was not recovered. In order to bring home a charge under S.397, the prosecution

must produce convincing evidence that the knife used by the accused was a deadly weapon. What would make knife deadly is its design or the method of its use such as is calculated to or is likely to produce death. It is, therefore, a question of fact to be proved by the prosecution that the knife use by the accused was a deadly weapon. In the absence of such an evidence and particularly, the non-recovery of the weapon would certainly bring the case out of the ambit of S.397. The accused could be convicted under S.392."

13. Accordingly, conviction of appellant Jitender under Section 397 IPC

is set aside. Consequently, sentence awarded to Jitender under Section 397

IPC also goes. Appellant Jitender is in Jail and has completed more than

two years, thus, he be released forthwith, if not wanted in any other case.

14. Appellant Zaakir, is on bail. His bail bond and surety bond are

cancelled. He shall surrender before the Jail Superintendent forthwith to

undergo his remainder sentence. In case he fails to surrender, he be taken

into custody by the trial court and sent to jail for serving the remainder

sentence.

15. Both the appeals are disposed of in the above terms.

A.K. PATHAK, J.

JANUARY 15, 2015 rb

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter