Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Akil Ahmad And Ors vs The State Of Nct Of Delhi
2017 Latest Caselaw 6586 Del

Citation : 2017 Latest Caselaw 6586 Del
Judgement Date : 20 November, 2017

Delhi High Court
Akil Ahmad And Ors vs The State Of Nct Of Delhi on 20 November, 2017
$~

*     IN THE HIGH COURT OF DELHI AT NEW DELHI
+     CRL.REV. P. NO.828/2017

                              Order reserved on : 13th November, 2017
                             Order pronounced on :20th November, 2017
      AKIL AHMAD & ORS                                 .....Petitioners
              Through:              Mr. Jai Kumar Sinha, Advocate.
                                Versus

      THE STATE OF NCT OF DELHI              .....Respondent
               Through:      Ms. Anita Abraham, APP for the
                             State with ASI Moolchand, P.S.
                             Madhu Vihar.
      CORAM:
      HON'BLE MS. JUSTICE SANGITA DHINGRA SEHGAL
1.    The present Criminal Revision Petition has been filed under
      Section 397/482 of the Code of Criminal Procedure (hereinafter
      referred 'Cr.PC.'), challenging the order dated 06.09.2017 passed
      by the Additional Sessions Judge-04 (Shahdara), Karkadooma,
      New Delhi (hereinafter referred to as 'ASJ') in FIR No. 1362/2014
      whereby the petitioners were convicted for the offence punishable
      under Sections 308/34 of the Indian Penal Code, 1860 (hereinafter
      referred as 'IPC') registered at Police Station Madhu Vihar, New
      Delhi.
2.    The brief and necessary facts of the case are that on 18.11.2014 at
      about 10:30 p.m., the brother of the complainant, Abdul Rahim and
      the brother-in-law of the complainant Pappu were to come and
      meet him at his place of residence. The petitioner who was residing



CRL.REV.P.828/2017                                      Page 1 of 4
       in the same house went to put a lock on the entrance, and when the
      wife of the complainant, Smt. Hansa, requested him not to lock the
      gate, he started abusing her. Just then the brothers of the petitioner,
      Aleem, Shakeel and JCL-S arrived and started abusing the brother
      and relative of the complainant. When this act was protested, the
      petitioner and JCL-S started assaulting the complainant, his wife
      and brother with iron rods. Consequently, the police was called and
      they were brought to Lal Bahadur Shastri Hospital where they were
      examined medically. Subsequently, the FIR was lodged.
3.    Vide impugned order dated 06.09.2017, the ASJ, framed charges
      under Section 308/34 IPC against the petitioners. The petitioners
      preferred a revision petition against the said order. Hence, the
      present Criminal Revision Petition.
4.    Assailing the impugned order,Mr. Jai Kumar Sinha, learned
      counsel for the petitioners contended that the complainant lodged a
      false complaint in connivance with the police with an ulterior
      motive to implicate the petitioners due to existing feuds between
      the two families to which the two Civil Suits are pending between
      the parties; that as per the MLC reports the nature of injuries
      sustained by the complainant were 'simple' and could thus not be
      fatal; that the police failed to recover the alleged iron rod from the
      appellant; that the incident occurred on 18.11.2014 but the FIR was
      lodged in the morning of 19.11.2014.
5.    Per Contra, Ms. Anita Abraham, learned APP for the State
      submitted that the impugned order does not suffer from any




CRL.REV.P.828/2017                                         Page 2 of 4
       jurisdictional infirmity or material irregularity to exercise the
      jurisdiction vested upon the Appellate Court.
6.    I have given my considered thought to the submissions made by
      counsel for parties and perused material available on record.
7.    At the outset, it is relevant to peruse Section 308 of the IPC which
      reads as under :-
            "Whoever does any act with such intention or
            knowledge and under such circumstances that, if he by
            that act caused death, he would be guilty of culpable
            homicide not amounting to murder, shall be punished
            with imprisonment of either description for a term
            which may extend to three years, or with fine, or with
            both; and, if hurt is caused to any person by such act,
            shall be punished with imprisonment of either
            description for a term which may extend to seven
            years, or with fine, or with both."

8.    Further, Section 34 of the IPC lays down the legal provisions
      regarding Acts done by several persons in furtherance of common
      intention and reads as under:-
            "When a criminal act is done by several persons in
            furtherance of the common intention of all, each of
            such persons is liable for that act in the same manner
            as if it were done by him alone.".

9.    According to the MLC, the complainant, Mr. Abdul Hakim
      sustained multiple injuries on his head measuring CLW of 5cm x
      0.5cm over vertex and CLW of 3cm x 0.5cm x 0.5cm over the
      parietal region, the wife of the complainant, Mrs. Hansha sustained
      two injuries on the front region of the scalp measuring (1) CLW of
      5cm x1cm x 0.5cm and (2) CLW of 3cm x 0.5cm x 0.5cm. Further,



CRL.REV.P.828/2017                                       Page 3 of 4
       the brother if the complainant, Abdul Raheem also sustained
      injuries on the parietal region. The complainant and his family
      members suffered from Multiple Lacerated Wounds on sensitive
      body parts, which implies that they were repeatedly assaulted by
      the appellant. Thus it can be assumed the appellant had knowledge
      that his act could have caused the death of the appellant, yet he
      indulged in it. On perusal of the FIR and the MLC report a prima
      face case U/s 308 can thus be made out.
10.   In view of the above, I am of the considered view that the reasons
      recorded by the learned Trial Court in the impugned order, do not
      suffer from any illegality whatsoever and accordingly, the present
      Criminal Revision Petition shall stand dismissed.
11.   Ordered accordingly.


CRL.M(A).17923/2017

      In view of the aforesaid order, the present application is rendered
      infructuous.
      Application stands disposed of.




                                   SANGITA DHINGRA SEHGAL, J.

NOVEMBER 20, 2017

//gr/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter