Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaikh Mohammed Naushad vs State Of Gujarat
2025 Latest Caselaw 1776 Guj

Citation : 2025 Latest Caselaw 1776 Guj
Judgement Date : 4 August, 2025

Gujarat High Court

Shaikh Mohammed Naushad vs State Of Gujarat on 4 August, 2025

Author: Gita Gopi
Bench: Gita Gopi
                                                                                                                 NEUTRAL CITATION




                          R/CR.A/366/2005                                        JUDGMENT DATED: 04/08/2025

                                                                                                                  undefined




                                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                            R/CRIMINAL APPEAL NO. 366 of 2005

                                                                   With

                                            R/CRIMINAL APPEAL NO. 367 of 2005

                                                                   With

                                            R/CRIMINAL APPEAL NO. 2583 of 2005

                                                                   With

                                            R/CRIMINAL APPEAL NO. 2584 of 2005

                                                                   With

                                            R/CRIMINAL APPEAL NO. 2585 of 2005

                                                                   With

                                            R/CRIMINAL APPEAL NO. 383 of 2005

                                                                   With

                                            R/CRIMINAL APPEAL NO. 378 of 2005


                      FOR APPROVAL AND SIGNATURE:


                      HONOURABLE MS. JUSTICE GITA GOPI

                      ==========================================================

                                 Approved for Reporting                         Yes           No
                                                                                 √
                      ==========================================================
                                            SHAIKH MOHAMMED NAUSHAD & ORS.
                                                          Versus
                                                    STATE OF GUJARAT
                      ==========================================================
                      Appearance in Criminal Appeal No.366 of 2005:
                      ADVOCATE NOTICE UNSERVED for the Appellant(s) No. 1,2,3
                      MR RONAK RAVAL APP for the Opponent(s)/Respondent(s) No. 1




                                                                 Page 1 of 47

Uploaded by MR PANKAJ KUMAR PRASAD(HC00967) on Wed Aug 06 2025                        Downloaded on : Wed Aug 06 23:47:29 IST 2025
                                                                                                                   NEUTRAL CITATION




                           R/CR.A/366/2005                                       JUDGMENT DATED: 04/08/2025

                                                                                                                   undefined




                      Appearance in Criminal Appeal No.367 of 2005:
                      ADVOCATE NOTICE NOT RECD BACK for the Appellant(s) No. 1
                      MR RONAK RAVAL APP for the Opponent(s)/Respondent(s) No. 1

                      Appearance in Criminal Appeal No.2583 of 2005:
                      MR RONAK RAVAL APP for the Appellant(s) No.1
                      NOTICE UNSERVED for the Opponent(s)/Respondent(s) No. 3
                      UNSERVED EXPIRED (N) for the Opponent(s)/Respondent(s) No. 4
                      ADVOCATE NOTICE NOT RECD BACK for the Opponent(s)/Respondent(s)
                      No.1-2,6
                      MS BENAZIR M. HAKIM for the Opponent(s)/Respondent(s) No.5


                      Appearance in Criminal Appeal No.2584 of 2005:
                      MR RONAK RAVAL APP for the Appellant(s) No.1
                      NOTICE UNSERVED for the Opponent(s)/Respondent(s) No. 1

                      Appearance in Criminal Appeal No.2585 of 2005:
                      MR RONAK RAVAL APP for the Appellant(s) No.1
                      NOTICE UNSERVED for the Opponent(s)/Respondent(s) No. 1

                      Appearance in Criminal Appeal No.383 of 2005:
                      ADVOCATE NOTICE UNSERVED for the Appellant(s) No.1
                      MR RONAK RAVAL APP for the Opponent(s)/Respondent(s) No. 1

                      Appearance in Criminal Appeal No.378 of 2005:
                      MR YOGESH S.LAKHANI for the Appellant(s) No.1
                      MR RONAK RAVAL APP for the Opponent(s)/Respondent(s) No. 1
                      ==========================================================

                        CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                                                          Date : 04/08/2025

                                                    COMMON ORAL JUDGMENT

1. Criminal Appeal Nos.2583 of 2005, 2584 of

2005 and 2585 of 2005 are by the State for

enhancement of the sentence. While, Criminal

Appeal Nos.366 of 2005, 367 of 2005, 383 of 2005

and 378 of 2005 filed by accused are challenging

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

the conviction under Sections 399 and 120B of the

Indian Penal Code, 1860 (for short 'IPC'), where

six accused came to be convicted under Section

399 IPC for two years rigorous imprisonment and

Rs.500 as fine with default stipulation of

further fifteen days simple imprisonment.

1.1 For the offence under Section 120B IPC, two

years rigorous imprisonment and Rs.500/- fine and

in default of payment of fine, fifteen days

simple imprisonment. The sentence to run

concurrently and set off was granted for the

imprisonment in connection with I-Cr. No.379/96

at Mahesana Police Station.

1.2 Criminal Appeal No.366 of 2005 had been

filed by the accused Nos.2, 5 and 6 of Sessions

Case No.203 of 2004, whereas Criminal Appeal

No.367 of 2005 was by sole accused of Sessions

Case No.215 of 1997 and Criminal Appeal No.378 of

2005 was filed by accused No.1 of Sessions Case

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

No.203 of 2004 and Criminal Appeal No.383 of 2005

was by sole accused of Sessions Case No.03 of

2005.

2. The conviction was under Sections 399 and

120B of IPC, for making preparation to commit

dacoity.

2.1 Section 399 of IPC reads as under:

"399. Making preparation to commit dacoity.-- Whoever makes, any preparation for committing dacoity, shall be punished with rigorous imprisonment for a term which may extend to ten years, and shall also be liable to fine.

2.2 The dacoity is defined under Section 391 of

IPC, which is reproduced hereinbelow:

"391. Dacoity.-- When five or more persons conjointly commit or attempt to commit a robbery, or where the whole number of persons conjointly committing or attempting to commit a robbery, and persons present and aiding such commission or attempt, amount to five or more, every person so committing, attempting or aiding, is said to commit "dacoity"."

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

3. Learned advocate Mr. Rahul Dholakiya for the

appellants in Criminal Appeal Nos.366 of 2005,

367 of 2005, 383 of 2005 and 378 of 2005,

submitted that the whole case is only on

assumptions, where the undetected offences were

accumulated and messages were forwarded to other

Police Stations to consider the arrested accused

at Unjha Police Station, which was as I-

Cr.No.264/96, whereby accused Shailesh Ishwargiri

and Ibrahimkhan Umarkhan Pathan were arrested and

the Mahesana City Local Crime Branch informed the

police stations to contact L.C.B. Patan and Unjha

Police Station for that purpose.

3.1 Learned advocate Mr. Dholakiya submitted

that it was in consequence of this telephone

call, the present case has been created, where an

unsuccessful attempt of the accused had been

shown, and further to bring the case under

Dacoity over and above, Shailesh Ishwargiri and

Ibrahimkhan Umarkhan Pathan, rest of the accused

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

were also joined so as to make a case of more

than five persons.

3.2 Learned advocate Mr. Dholakiya submitted

that the case has been created by way of

statement of accused before the police, which is

not admissible in law and an attempt has been

made to draw the panchnama and to form it as

demonstration of the plan assumed to have been

prepared by the accused alleging them as dacoits.

3.3 Learned advocate Mr. Dholakiya further

stated that no independent witness has been

examined; even the owner of the Maruti Van has

not been examined to prove the fact that actually

he had given the Maruti Van to the accused. All

the police personnel are interconnected with a

single intention of showing the case to have been

proved. Mr. Dholakiya submitted that the

statement of the accused, as recorded was in the

Police Station, hence, it would be hit by the

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

provision of Section 25 of the Indian Evidence

Act, 1872 (for short, 'Evidence Act') and cannot

be made admissible.

4. Countering the arguments, learned APP Mr.

Rohan Raval stated that the law under Section 10

of the Evidence Act read with Section 120B of IPC

permits and make admissible the statement of an

accused made before the police, and stated that

the panchnama is the place of offence, which is

admitted from the side of the accused by the

advocate on record, thus, would become an

admissible evidence to consider that it was a

plan, which demonstrate their preparation to

commit dacoity.

5. Both the advocates Mr. Dholakia and APP Mr.

Raval have referred to the deposition of almost

all the witnesses to drive their points. Learned

advocate Mr. Dholakiya submitted that there is

total failure on part of the prosecution to prove

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

the case, while learned APP Mr. Rohan Raval

submitted that there is a case for enhancement of

the sentence, which extends to ten years under

Section 399 of the IPC.

6. The record of the matter suggests that the

complainant-Mahobatsinh Kubersinh sought transfer

warrant from Unjha Court to Mahesana. The further

interrogation of accused-Shailesh Ishwargiri and

Ibrahimkhan Umarkhan Pathan was in presence of

Police Inspector-R.J. Vaghela and P.S.I.-Nathani.

Thereafter, the Maruti Van used in the offence

was recovered, and charge-sheet was filed before

the Chief Judicial Magistrate on 08.05.1997 in

Criminal Case No.1841 of 1997, registered as

Sessions Case No.203 of 2004.

6.1 Thereafter, absconded accused-Sabbir

Allarakhha Shaikh was arrested on 23.06.1997. The

charge-sheet was filed against him in the same

Court on 01.09.1997, which was instituted as

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

Criminal Case No.3362 of 1997 and thereafter was

registered as Sessions Case No.215 of 1997.

6.2 As per the record, Saiyed Faiyazehmad

Riyazehmad was arrested on 08.11.2004 and was

charge-sheeted on 06.12.2004 in Criminal Case

No.4775 of 2004 in Sessions Case No.03 of 2005.

7. The prosecution case in nutshell is that the

complainant-Mahobatsinh Kubersinh, Unarmed

Constable of L.C.B. at Mahesana filed complaint

against the accused bearing I-C.R. No.379 of 1996

for the offences punishable under Sections 399

and 120B of Indian Penal Code and also under

Section 25(1)(c) of Arms Act and under Section

135 of the B.P. Act. The complainant has stated

in his complaint that he was investigating the

incident happened on 09.10.1996. The offence was

of looting the Angadiya Firm near Unjha Bus

stand. The accused of the said loot were arrested

on 24.10.1996.

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

7.1 The complainant received message from Unjha

Police Station that if he requires any of the

accused connected with the offence of loot

occurred at Unjha Bus stand, he could bring the

accused. Therefore, he went to Unjha Police

Station and inquired about the same. At that

time, he came to know that accused formed

unlawful assembly, common intention of which was

to commit loot of firm belonged to a businessman

Jayanti Ambalal Choksi of Mahesana.

7.2 The accused initially were to commit loot of

the firm of the said person on 07.10.1996.

Therefore, on that day, they hired one Maruti Van

bearing registration No.GJ-6K-1750 from Nilkanth

Travels situated in Shahjanand Shopping Center at

Shahibaug, Ahmedabad. The accused - Shaileshgiri

Ishwargiri Goswami (accused of Sessions Case

No.203/04) was driver of the said Maruti Van. The

accused left Ahmedabad at about 13.00 hrs. in the

noon and reached at Mahesana Railway Station at

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

about 15.30 hrs. Thereafter, they went to

Mahesana Nagar Society situated at Radhanpur Road

and thereafter, had gone at Palavasna Highway and

on reaching at the said highway, as they were to

commit loot, they forged the number of Maruti van

and removed the first number i.e. 1 from 1750 of

Maruti Van, so as the same can be read as GJ-6K-

7.3 Thereafter, the accused Sabbir Allarakkha

(accused of Sessions Case No.215/97), Sidiq

Nurmahammad, Mahammad Naushad, Abdul Kadar and

Ibrahim (accused of Sessions Case No.203/04)

stood waiting at Radhanpur Cross Road. Whereas,

the accused Kamlesh Patel (accused of Sessions

Case No.203 of 04) along with accused Faiyaz and

driver of Maruti van, were waiting for the person

of Angadiya Firm at Taluka Panchayat Office upto

6.00 hrs. and 6.15 hrs. At that time, accused

Sabbir was having Tamanca and accused Sidiq was

having Knife. There were other weapons like Gupti

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

etc. in Maruti Van. Thereafter, at about 6.30

hrs. they saw one person coming from Jay Shree

Market with a bag, who hired rickshaw and went

towards Gopinath. Therefore, all three accused

boarded in the van and as early as possible they

reached at Gopinath. However, the rickshaw

intercepted the said Maruti Van and stopped near

Radhanpur Cross Road from where the person, who

boarded in rickshaw with a bag had gone in the

Mahesana Nagar Society so the efforts failed.

Thereafter, all accused again tried to commit

loot on the next day i.e. on 08.10.1996. However,

on that day also they could not find that person

of Angadiya Firm. Therefore, on the day of the

incident, i.e. on 09.10.1996 all the accused

committed loot at Unjha Bus stand. On these facts

the complaint was filed.

7.4 Upon filing of the complaint, the P.S.O.

registered the said complaint and started further

investigation. The accused of the said offences

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

by way of transfer warrant, were transferred from

Unjha Police and were further interrogated. After

recovering the van used in the offence, the

panchnama of place of offence was drawn and after

recording the statements of the relevant

witnesses, charge-sheet was filed against the

accused.

8. Section 10 of the Evidence Act becomes

relevant to record with regard to conspiracy of

the accused. Section 10 of the Evidence Act,

reads as under:

"10. Things said or done by conspirator in reference to common design.--Where there is reasonable ground to believe that two or more persons have conspired together to commit an offence or an actionable wrong, anything said, done or written by any one of such persons in reference to their common intention, after the time when such intention was first entertained by any one of them, is a relevant fact as against each of the persons believed to be so conspiring, as well for the purpose of proving the existence of the conspiracy as for the purpose of showing that any such person was a party to it.

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

8.1 Section 10 of the Evidence Act is not

capable of being widely construed so as to

include a statement made by one conspirator in

absence of other with reference to past acts done

in the actual course of carrying out of the

conspiracy, after it has been completed. The

distinction is drawn between communication

between conspirators, while the conspiracy was

going on with reference to carrying out of

conspiracy and statements made, after arrest or

after the conspiracy has ended, by way of

description of events then past. The principle

underlying the reception of evidence under

Section 10 of the Evidence Act of the statements,

acts and writings of one co-conspirator as

against the other is on the theory of agency. The

rule in Section 10 confines the principle of

agency in criminal matters to the acts of the co-

conspirator within the period during which it can

be said that the acts were 'in reference to their

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

common intention' that is to say, things said,

done or written while the conspiracy was on foot

and in carrying out the conspiracy. It would seem

to follow that where the charge specified the

period of conspiracy, evidence of acts of co-

conspirators outside the period is not receivable

in evidence. For this proposition of law,

reliance is placed on the judgment of Sardul

Singh Caveeshar V. State of Bombay [AIR 1957 SC

747].

8.2 In the case of State of Gujarat v. Mohammed

Atik [AIR 1998 SC 1686], in Paragraph No.14, the

Hon'ble Supreme Court has been noted as under:

"14. .....Section 10 of the Evidence Act is founded on the principle of law of agency by rendering the statement or act of one conspirator binding on the other if it was said during subsistence of the common intention as between the conspirators. If so, once the common intention ceased to exist any statement made by a former conspirator thereafter cannot be regarded as one made "in reference to their common intention." In other words, a post-arrest statement made to a police officer, whether it

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

is a confession or otherwise, touching his involvement in the conspiracy, would not fall within the ambit of Section 10 of the Evidence act."

8.3 The referred judgment of Mohammed Atik

(supra) clears out that a statement made to the

Police Officer, post arrest whether it is in

confessional form or otherwise would not fall

within the ambit of Section 10 of the Evidence

Act. Thus, any reliance of the complainant police

on the statement of accused would not be tenable

since statement before the police would not be

acceptable in law.

9. The prayer has been made under Section 377 of

Cr.P.C. by filing appeals for enhancing the

sentence. Section 377 of Cr.P.C. is reproduced

hereinunder for appraisal of the evidence on

record vis-a-vis the defence raised by the

accused during the trial in context with the

facts of the case, while appreciating the law

with regard to the conviction of the accused,

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

when prayer is made simultaneously for acquittal.

"377. Appeal by the State Government against sentence-

(1) Save as otherwise provided in sub-section (2), the State Government may, in any case of conviction on a trial held by any Court other than a High Court, direct the Public Prosecutor to present [an appeal against the sentence on the ground of its inadequacy-

(a) to the Court of Session, if the sentence is passed by the Magistrate; and

(b) to the High Court, if the sentence is passed by any other Court.

(2) If such conviction is in a case in which the offence has been investigated by the Delhi Special Police Establishment, constituted under the Delhi Special Police Establishment Act, 1946 (25 of 1946), or by any other agency empowered to make investigation into an offence under any Central Act other than this Code, [the Central Government may also direct] [Substituted by Act 45 of 1978, Section 29, for "the Central Government may direct", w.e.f. 18.12.1978.] the Public Prosecutor to present [ an appeal against the sentence on the ground of its inadequacy-

(a) to the Court of Session, if the sentence is passed by the Magistrate; and

(b) to the High Court, if the sentence is passed by any other Court.

(3) When an appeal has been filed against the

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

sentence on the ground of its inadequacy, the Court of Session or, as the case may be, the High Court shall not enhance the sentence except after giving to the accused a reasonable opportunity of showing cause against such enhancement and while showing cause, the accused may plead for his acquittal or for the reduction of the sentence.

(4) When an appeal has been filed against a sentence passed under section 376, section 376A, section 376AB, section 376B, section 376C, section 376D, section 376DA, section 376DB or section 376E of the Indian Penal Code, the appeal shall be disposed of within a period of six months from the date of filing of such appeal.]"

9.1 The Hon'ble Supreme Court has referred to

the case of Soman vs. State of Kerala, [(2013) 11

SCC 382] and Alister Anthony Pareira v. State of

Maharashtra [(2012) 2 SCC 648] and has made

observations in Paragraphs 10, 11, 12, 13 and 14

as under :-

"10. Currently, India does not have structured sentencing guidelines that have been issued either by the legislature or the judiciary. However, the Courts have framed certain guidelines in the matter of imposition of sentence. A Judge has wide discretion in

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

awarding the sentence within the statutory limits. Since in many offences only the maximum punishment is prescribed and for some offences the minimum punishment is prescribed, each Judge exercises his discretion accordingly. There cannot, therefore, be any uniformity. However, this Court has repeatedly held that the Courts will have to take into account certain principles while exercising their discretion in sentencing, such as proportionality, deterrence and rehabilitation. In a proportionality analysis, it is necessary to assess the seriousness of an offence in order to determine the commensurate punishment for the offender. The seriousness of an offence depends, apart from other things, also upon its harmfulness.

11. This Court in the case of Soman Vs. State of Kerala [(2013) 11 SCC 382] observed thus :

"27.1. Courts ought to base sentencing decisions on various different rationales - most prominent amongst which would be proportionality and deterrence. 27.2. The question of consequences of criminal action can be relevant from both a proportionality and deterrence standpoint 27.3. Insofar as proportionality is concerned, the sentence must be commensurate with the seriousness or gravity of the offence.

27.4. One of the factors relevant for judging seriousness of the offence is the consequences resulting from it. 27.5. Unintended consequences/harm may

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

still be properly attributed to the offender if they were reasonably foreseeable. In case of illicit and underground manufacture of liquor, the chances of toxicity are so high that not only its manufacturer but the distributor and the retail vendor would know its likely risks to the consumer. Hence, even though any harm to the consumer might not be directly intended, some aggravated culpability must attach if the consumer suffers some grievous hurt or dies as result of consuming the spurious liquor."

12. The same is the verdict of this Court in Alister Anthony Pareira Vs. State of Maharashtra [(2012) 2 SCC 648] wherein it is observed thus:

"84. Sentencing is an important task in the matters of crime. One of the prime objectives of the criminal law is imposition of appropriate, adequate, just and proportionate sentence commensurate with the nature and gravity of crime and the manner in which the crime is done. There is no straitjacket formula for sentencing an accused on proof of crime. The courts have evolved certain principles: the twin objective of the sentencing policy is deterrence and correction. What sentence would meet the ends of justice depends on the facts and circumstances of each case and the court must keep in mind the gravity of the crime, motive for the crime, nature of the offence and all other attendant

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

circumstances."

13. From the aforementioned observations, it is clear that the principle governing the imposition of punishment will depend upon the facts and circumstances of each case. However, the sentence should be appropriate, adequate, just, proportionate and commensurate with the nature and gravity of the crime and the manner in which the crime is committed. The gravity of the crime, motive for the crime, nature of the crime and all other attending circumstances have to be borne in mind while imposing the sentence. The Court cannot afford to be casual while imposing the sentence, inasmuch as both the crime and the criminal are equally important in the sentencing process. The Courts must see that the public does not lose confidence in the judicial system. Imposing inadequate sentences will do more harm to the justice system and may lead to a state where the victim loses confidence in the judicial system and resorts to private vengeance.

14. In the matter at hand, it is proved that the victim has sustained a grievous injury on a vital portion of the body, i.e. the head, which was fractured. The doctor has opined that the injury was life threatening. Hence, in our considered opinion, the High Court was too lenient in imposing the sentence of six days only which was the period already undergone by the accused in confinement."

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

9.2 In Bed Raj v. State of Uttar Pradesh

reported in 1955 (2) SCR 583, the Hon'ble Supreme

Court has concluded that the question of sentence

is a matter of discretion and it is well settled

that when discretion has been properly exercised

along accepted judicial lines, an appellate court

should not interfere to the detriment of the

accused person except for very strong reasons,

which must be disclosed on the face of judgment.

It was further held that in a matter of

enhancement, there should not be interference

when the sentence passed imposes substantial

punishment.

10. It was the contention of learned advocate

Mr. Rahul Dholakiya and Ms. Benazir M.Hakim that

the case has been framed falsely against the

accused by inviting the complaint. In context of

this argument, the deposition of PW6-Sahebkhan

Sikanderkhan was referred to, who had received

wireless message, who deposed that on 07.11.2004,

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

he received a wireless message under the order of

Police Inspector, Mahesana City to inform that

absconding accused-Saiyed Faiyazehmad Riyazehmad

resident of Ahmedabad, Dariapur, Multani street

was arrested in C.R. No.264 of 1996 at Unjha

Police Station, and since he was to be arrested

in the case of Mehsana City registered as I-C.R.

No.379 of 1996 under Section 120B, 399 and

section 135 of the B.P. Act, under the message

were instructed to take the transfer warrant from

Unjha Court and to produce the accused in the

Court at Mehsana for the offence of I-C.R. No.379

of 1996. P.W.6 stated that the arrest was made

accordingly and charge-sheet was filed. The copy

of transfer order was produced at Exh.27. The

evidence of the witness was not challenged during

the cross-examination.

10.1 According to PW5 - Karamsinh Kursibhai

Desai, on 24.10.1996, at local branch Mahesana

District, he was a P.S.I. On that day, Unjha

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

Police Station had arrested accused Shailesh

Ishwargiri and Ibrahimkhan Umarkhan Pathan. It

was informed to them that if both these persons

were necessary in any of the offence then, they

were asked to contact L.C.B. Patan and Unjha

Police Station. As per the deposition, Head

Constable - Mahobatsinh Kubersinh Chauhan of

L.C.B. was sent for inquiry about both the

accused. Head Constable - Mahobatsinh Kubersinh

Chauhan went to Unjha and Patan and interrogated

both the accused and recorded the statement of

accused in presence of Police Inspector - R.J.

Vaghela and P.S.I. Nathani of L.C.B. Patan. With

the statements of both the accused, on 02.11.1996

filed a complaint against the referred accused

and other accused and on that basis I-C.R. No.379

of 1996 was registered at City Police Station,

Mahesana.

10.2 The complainant was entrusted by PW5 to

interrogate the arrested persons at Unjha Police

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

Station and accordingly, Mahobatsinh recorded the

statement of accused Shailesh Ishwargiri and

Ibrahimkhan Umarkhan Pathan in presence of two

police officers, as referred hereinabove.

10.3 The statement made was before the police in

the Police Station, which fact was disclosed by

the police witness himself. Any statement of the

accused before the police, if it is in form of

confession would not be admissible, as provided

under Section 25 of the Evidence Act. Though, the

statement would be considered as under Section 10

of the Evidence Act of one co-accused referring

to his own acts as well as another co-accused,

such statements, had it been after the common

intention cease to exists would have no

importance to connect the other co-accused whom

he had named in the statement before the police.

Further, any statement by the accused in the

police custody, confessing of his crime would

also not be admissible in evidence.

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

10.4 In the present matter, the registration of

complaint itself is based on the statement made

by the accused. It is not the case of the

prosecution that the independent investigation

was made on the basis of the statement of the

accused, rather the evidence of PW5 clarifies

that Mahobatsinh Kubersinh was sent for

interrogation, who on the basis of the statement

of the accused Shailesh Ishwargiri and

Ibrahimkhan Umarkhan Pathan, filed a complaint,

which is at Exh.11.

10.5 PW5 has referred to the complaint Exh.11,

who stated that he had reduced the complainant in

writing as was stated by complainant-Mahobatsinh

Kubersinh and thereafter the complaint was sent

for registration at Mahesana City Police. He

produced the report at Exh.16. The further

investigation was handed over to him by depute

report of the P.S.O. Thereafter, since the

accused were before the Patan L.C.B. police in

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

connection with Unjha Police Station complaint,

transfer warrant was prayed for (i) Kamlesh

Ambalal (ii) Shailesh Ishwargiri and (iii) Pathan

Ibrahimkhan Umarkhan, and were brought at

Mahesana, arrested on 03.11.1996. PW5 P.S.I.

Desai stated that accused - Kamlesh Ambalal in

presence of two panchas had shown the place of

offence and accordingly, Exh.17, the panchnama

was drawn in his presence.

10.6 Further, according to the deposition of

P.S.I. Desai, thereafter all the accused were

produced before the Court praying for remand and

accused (i) Abdulkadar Mohammdhusen Shaikh (ii)

Mohammadnausad Abdulrahim Janmohammad and (iii)

Shaikh Mohammad Shaid Nurmohammad were arrested.

Accused Abdulkadar and Mohammadnausad were

arrested on 8th November and Shaikh Mohammad Shaid

Nurmohammad was arrested on 23rd November. The

witness stated that the statements of Police

Inspector-R.J. Vaghela and B.S. Nathani and other

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

witnesses were recorded.

10.7 Witness - Rupeshkumar Prafulchandra produced

his Maruti Van bearing No.GJ-6K-1750 at Mahesana

L.C.B. and in presence of two panchas, the same

was seized and panchnama at Exh.21 was drawn.

10.8 In view of this witness, on interrogating

Shailesh Ishwargiri and Ibrahimkhan Umarkhan

Pathan, who were arrested by Unjha Police under

C.R. No.264 of 1996 at Mahesana City Police

Station, I-C.R. No.379/96 was instituted. Three

of the accused initially were arrested on

transfer warrant and thereafter subsequently

three accused came to be arrested. The trial was

against six of them in Sessions Case No.203 of

2004, while in Sessions Case No.215 of 1997,

trial was against Shaikh Sabbirhusen @ Allarakkha

and the Sessions Case No.03/05 was against Saiyed

Faiyazehmad Riyazehmad. All the three sessions

trial were consolidated. During the trial, Shaikh

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

Abdulkadar @ Sajid Mohammdhusen, accused of

Sessions Case No.203/04 died and therefore, his

case was abated. Ultimately, the trial was

conducted against seven accused. The panchanam

Exh.17, which was drawn on the basis of the

statement of accused - Kamleshkumar Ambalal was

not proved by the panchas.

11. Much reliance has been placed by learned APP

Mr. Rohan Raval on the panchnama Exh.17, to

submit that the accused himself has made certain

admissions, and on the basis of those statements,

the place of offence was showed by the accused,

and submitted that though the panchas have not

supported the panchnama, but on the basis of

statement of the I.O. reliance is required to be

placed on the panchnama Exh.17, since all the

places where they had visited had been brought on

record.

12. The unfortunate aspect and the glaring

defect of the investigation is that the statement

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

of Kamlesh Patel was allegedly before the

panchas, as recorded under Exh.17. Panchas have

not proved Exh.17. The evidence of Mahobatsinh

Kubersinh Chauhan as PW1 does not bring into

record any statement that he had interrogated of

accused Patel Kamleshkumar Ambalal Patel. The

P.S.I. Karamsinh Kursibhai Desai (PW5) stated

that the statements of the accused were recorded

by Mahobatsinh Kubersinh in presence of Patan

L.C.B. Police Inspector-R.J. Vaghela and P.S.I.

B.S. Nathani. The defect, which has been referred

is that though, the statements of both these

police personnel were recorded by PW5, both of

them had not been examined during the trial. The

corroboration could not be brought on record that

actually Mahobatsinh had interrogated the

accused.

13. The first three accused found were (i)

Kamleshkumar Ambalal Patel (ii) Shailesh

Ishwargiri Goswami (iii) Pathan Ibrahimkhan

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

Umarkhan. Exh.17 panchnama originally only refers

to three accused, however, it is noted of

admission of accused - Kamleshkumar Ambalal

Patel, who stated to have referred himself and

remaining two, as well as Abdulkadar @ Sajid

Mohammdhusen Shakih and Mahammad Naushad @ Laddu

Abdulrahim Janmohammad Shaikh and Sabbir @

Allarakkha Shaikh and Faiyazehmad Riyazehmad and

Sidiq Nurmahammad Shaikh.

13.1 As per the prosecution case, they all had

gathered and by Maruti Van No.GJ-6K-1750, had

planned to loot a person from Mahesana Angadiya

Firm and they had followed Rickshaw No.4949.

Accused-Patel Kamleshkumar Ambalal showed the

place by moving from A.C.B. Office in a

government vehicle, which was dated 03.11.1996

between 15.30 to 16.00 hours. The accused-Kamlesh

Ambalal Patel stated that they had made an

attempt to loot on 07.10.1996, and all the

accused had their lunch at Bombay Hotel and Guest

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

House, and from there they took the Maruti Van,

which was parked at the railway parking and all

three accused had travelled in the government

vehicle, except Kamlesh, Faiyaze, Shailesh,

others were asked to alight, and three of them in

the Maruti Van had gone at Radhanpur Road, where

they had parked the Maruti Van, since the

Angadiya person was to go from Radhanpur Road to

Mahesana Nagar Society. As initially they had a

recce of the place of Juna Angadiya Jayantilal

Ambalal Chokshi Shop and then according to the

plan, they had followed the Rickshaw No.4949,

but the plan could not succeed, as the Rickshaw

No.4949 had not come at the place, where they

were waiting and therefore, from Radhanpur Cross

Road they had come to Mahesana where on Kalol

Ahmedabad Highway they had parked the Maruti Van.

13.2 The attempt was said to be made, but the

said panchnama had not been proved by the

panchas. According to the panch PW2 - Maheshbhai

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

Shivshanker Pandya, no such panchnama was drawn

and he stated that on 09.12.1996, police had

asked him to sign the panchnama and he had put

his signature on Exh.21. He denied the suggestion

that Patel Rupeshbhai Prafulchandra had produced

the Maruti Van No.GJ-6K-1750. The relevant aspect

in connection to the Maruti Van is that the owner

Rupeshbhai Prafulchandra had not been examined to

prove the fact that the said van was given to the

accused. This is the major missing link of the

investigation. The preparation for dacoity could

have been proved by deposition of owner of

the vehicle himself. Even panch Shaileshkumar

Dayabhai Prajapati (PW3) denies of panchnama

Exh.21 drawn in his presence. He also stated that

on 09.12.1996 police had taken his signature.

Thus, panchnama Exh.21 would have no value and

would not be considered as valid document for its

appraisal as an evidence.

13.3 The panchas of Exh.17 Mahendrakumar

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

Narayanbhai Rathor and Udaji Babaji Thakor had

not been examined. Learned APP Mr. Raval

submitted that the same has to be read in

evidence, as it was admitted during the course of

trial by the learned advocate of the accused.

However, the fact remains that the panchnama was

stated to have been drawn on the instruction of

accused - Kamlesh Ambalal Patel. The said places

are all public places. There is nothing recovered

or discovered by way of panchnama Exh.17. All

places were known to the police, if at all the

police itself has to be believed, but the

panchnama Exh.17 does not bring anything on

record, which could be considered as anything

discovered or recovered on the statement of the

accused.

13.4 Mahobatsinh Kubersinh Chauhan as PW1 stated

that on 24.10.1996, he received a wireless

message from Unjha Police Station that accused -

Goswami Shaileshgiri Ishwargiri and four others

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

were arrested by Unjha Police Station in I-C.R.

No.264/96 for the offence under Sections 395 and

397 IPC and if at all those were needed in any of

the offences, the message had come, for necessary

inquiry. PW1 stated that at that time, he was

instructed by Police Inspector, L.C.B. Branch and

accordingly he had gone to Unjha and Patan for

inquiry. At that time, those accused as well as

another accused of Ahmedabad, accused Sabbir and

Faiyazehmad and others, were found together, who

had planned one month earlier for loot of

Mahesana Angadiya Firm, who had hired a car

bearing registration No.1750 from Ahmedabad and

had forged the number so as the same can be read

as 750 and brought it at Mahesana City between

6.00 to 6.30 at Jayshree market and had followed

a person from Jayantilal Ambalal Angadiya Pedi,

but the loot was not successful, as the person

from Angadiya firm in his regular Rickshaw

No.4949 had turned himself at Mahesana Nagar

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

Society at his destination.

13.5 Next day on 08.10.1996, again the accused

had prepared for the loot, but the person from

Angadiya Pedi had not come out with any money or

other things, so they could not put their plan

into practice. The witness states that such kind

of statement was recorded by him, and the fact

about statement recorded, Unjha and Patan L.C.B.

officers were also informed by him. Hence,

arrested accused and those accused, whose names

were disclosed in the statement against them, he,

therefore filed a complaint on behalf of the

State on 02.11.1996. The complaint was produced

by him at Exh.19.

13.6 In the cross-examination, Mahobatsinh was

asked question that when he had given the

complaint, his head quarter was L.C.B. and he was

an A.S.I., while the accused were in the custody

of Unjha Police, and on the message of Unjha

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

police, he had gone to Unjha. He stated that when

he had gone at Unjha, there was no complaint

pending at Mehsana L.C.B. against the accused. He

had gone to Unjha to record the statement of the

accused and there he had interrogated them. Such

statement was taken in the police station. He

stated that on the basis of the statement, he

came to know that the accused were involved in

the offence and therefore, he had taken them in

his custody and had brought at Mahesana. After

coming to Mahesana he had given the complaint. He

also clarifies that prior to giving the complaint

at Mahesana, he had not inquired from any person

from the Angadiya Pedi regarding the loot. A

suggestion was put that none of the accused had

given any statement and he himself had written

down the statement, which he denied. However, no

such statement is brought on record.

14. The overall examination of evidence of the

witnesses, would clarify that there was no

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

serious investigation in the matter. Out of six

witnesses apart from two panch witness, four

police personnel had given the deposition. No

statement of any person from alleged Angadiya

Pedi was recorded. Patel Rupeshkumar

Prafulchandra of Nilkanth Travel was not

examined. The allegation is that there was

tampering of number plate of the Maruti Van,

where in fact, the registration of the Maruti Van

was 1750 and the only number, which they could

refer of painting black was number one of the

total alpha numerical name plate. The statement

of the rickshaw driver bearing No.4949 also could

have been recorded in order to find out whether

they were actually followed by the Maruti Van

No.GJ-6K-750. It appears and as submitted by

learned advocates for the accused that the case

has been registered against the accused to show

the work of L.C.B.

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

15. As noted in the case of Mohammed Atik

(supra), following the principle of law of

agencies, statement of one conspirator would bind

others only during the subsistence of the common

intention as between the conspirators. Once the

common intention ceased to exist, any statement

made by a former conspirator cannot be considered

as one made "in reference to their common

intention."

15.1 Here, the statement was recorded when the

accused were in police custody. Section-10,

therefore, cannot be invoked to consider it as a

pre-conspiracy for the offence under Section 120B

IPC.

15.2 The police initially arrested three persons

thereafter to bring the case under dacoity, for

forming the group of person of more than five, it

appears that subsequently all the accused were

arrested to make it as a grievous offence. The

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

prosecution has failed to prove the case of

preparation of commission of dacoity. The

relevant statements of the owner of the vehicle

could not be taken on record, though, that person

had produced his Maruti Van for investigation.

15.3 In order to establish an offence under

Section 399 IPC some act amounting to preparation

must be proved, and what must be further proved

is that the act for which preparation was made,

was for dacoity. The test is the intention of the

accused. Here, as per the evidence, the accused

had also gathered for lunch at Bombay Hotel and

Guest House. No statement of owner of the hotel

was also recorded to even corroborate the fact of

any action of the accused for preparation of

commission of dacoity. Nothing is shown of

accused possessing any arms. Though, of course,

evidence has been noted that Sabbir was having

Tamancha, Sidiq was with knife and Gupti was in

the Maruti Van, but no such weapons have been

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

proved during the course of trial. The assembly

of the alleged accused for the purpose of dacoity

could not be proved. The accused were arrested by

way of transfer warrant, where they were involved

in the other case, more specifically, the case

registered at Unjha, which also as per the

evidence, could not be proved during the trial.

It is not that the police had received any

information from any of the public persons of any

attempt by the accused for such preparation being

made by the accused for the commission of

dacoity.

15.4 In the cross-examination of PW4 -

Shivnathsinh Anandsinh Parmar, who was the I.O.

of the matter, he had affirmed that no statement

of any other person from public or from the city

was recorded, nor there was any complaint against

these persons from the city or the public. In his

investigation, except recording the statement of

the police he has not recorded statement of any

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

independent person. Though, he got the

information that on 08.10.1996, when he was

Police Inspector at Mahesana Police Station,

there was a conspiracy by five to six people to

loot Ambalal Angadiya Firm, which was located in

Jayshree market. Those persons had not come under

their arrest. He stated that on 09.10.1996, the

loot was committed and the investigation was by

L.C.B. Patan, and during that period the

information regarding the attempt of Mahesana

loot had come forward, and since the information

was received by L.C.B. Mahesana, the Head

Constable Mahobatsinh Kubersinh had investigated

the same and finally lodged the complaint. He

stated that he was on 02.11.1996, was P.I. of

L.C.B. and since other accused were yet to be

arrested, he received the transfer warrant, as

instructed by K.K. Desai P.S.I. and Mahobatsinh

and therefore, report was received for the

warrant from Judicial Magistrate, Mahesana. Rest

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

of two accused, he stated, were arrested by

L.C.B. department and through him the charge-

sheet was filed.

15.5 The whole of the evidence, if read in

totality, there are no independent persons from

the public, who made complaint about any attempt

by the accused for preparation of loot. Neither

the owner of Maruti Van nor the owner of the

rickshaw have been examined. The places alleged

to have been visited by the accused, the owner of

those places were also not examined. No evidence

has been brought on record by the police to show

that preparation for the commission of offence of

dacoity was being made. The prosecution rather

has failed in their case before the trial Court.

The learned Judge has relied on the evidence of

the police, to observe that there was

planning/conspiracy, where they had hired the

Maruti Van No.GJ-6K-1750 and the Maruti Van was

used and there was an attempt of forgery in the

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

number plate by blackening figure one. However,

this observation of the learned Judge cannot be

accepted, in absence of statement of owner of the

vehicle Patel Rupeshkumar Prafulchandra. There is

nothing brought on record by way of

statement/evidence of any independent person

having seen the Maruti Van or the evidence of

driver of Rickshaw No.4949 to have stated that he

had seen Maruti Van following him with number

plate of 750.

15.6 The learned Judge observed that attempt on

07.10.1996 and 08.10.1996 were unsuccessful. This

observation was also recorded for following the

conviction. But no evidence came on record of any

attempt made on 07.10.1996 and 08.10.1996. The

failure of proving the case recorded at Unjha

Police Station was also noted. The learned Judge

was of an opinion that there was no enmity

between the complainant police and the accused to

file a false case. There was a pre-plan in a very

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

systematic way, which was proved by the evidence

and that there was mens rea of the accused since

no defence has been recorded.

15.7 The learned Judge failed to appreciate the

basic principles of law that in criminal trial it

is prosecution, who has to prove the case. Unless

and until the case is proved against the accused,

they are to be considered as innocent. The

accused are not legally bound to produce any

evidence and whatever defence came on record is

by way of cross-examination, and the statement

under Section 313 of Cr.P.C., where they had

denied of the evidence and circumstances against

them.

16. Thus, on analysis of evidence and on

observations made hereinabove, this Court is of

an opinion that the prosecution has miserably

failed to prove the case. No grounds have been

raised or any circumstances proved by the

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

prosecution to consider the case under Section

399 IPC for enhancing the sentence. The accused

have proved their case for acquittal. There are

no sufficient and corroborating evidence to

consider the guilt of the accused. No evidence

has been produced on record to show any

preparation of commission of offence. It appears

that the cases have been created against the

accused to probably prove them as notorious

dacoits, but nothing has come on record to even

assume of any preparation for the commission of

offence.

17. In view of the above discussions and

observations, Criminal Appeal Nos.366 of 2005,

367 of 2005, 383 of 2005 and 378 of 2005 are

allowed and Criminal Appeal Nos.2583 of 2005,

2584 of 2005 and 2585 of 2005 filed by the State

are dismissed. The conviction and sentence of the

accused passed by the learned Additional Sessions

Judge, 3rd Fast Track Court, Mahesana vide

NEUTRAL CITATION

R/CR.A/366/2005 JUDGMENT DATED: 04/08/2025

undefined

judgment and order dated 19.02.2005 passed in

Sessions Case Nos.203 of 2004, 03 of 2005 and 215

of 1997 are hereby set aside. Bail bonds, if any,

stand discharged. Registry is directed to send

the Record and Proceedings back to the concerned

Trial Court forthwith.

(GITA GOPI,J) Pankaj/1 & 2 (suppl.)

 
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 : MAIMS

 
 
Latestlaws Newsletter