Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sonu Ram & Anr vs State Of H.P
2025 Latest Caselaw 2583 HP

Citation : 2025 Latest Caselaw 2583 HP
Judgement Date : 28 July, 2025

Himachal Pradesh High Court

Sonu Ram & Anr vs State Of H.P on 28 July, 2025

( 2025:HHC:24428 )

IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

Cr. Revision No. 230 of 2016

.

                                              Reserved on: 07.07.2025





                                              Date of Decision: 28.07.2025





    Sonu Ram & Anr.                                                               ...Petitioners
                                            Versus

    State of H.P.                                                                ...Respondent





    Coram

Hon'ble Mr Justice Rakesh Kainthla, Judge. Whether approved for reporting?1 Yes.

For the Petitioners : Mr. P.K. Verma, Advocate. For the Respondent-State : Mr. Ajit Sharma, Deputy Advocate General.

Rakesh Kainthla, Judge

The present revision is directed against the judgment

dated 19.05.2016, passed by the learned Additional Sessions

Judge-I, Shimla Camp at Rohru, H.P. (learned Appellate Court)

vide which the judgment of conviction dated 18.04.2009 and order

of sentence dated 23.04.2009, passed by learned Sub Division

Judicial Magistrate, Court No.1, Rohru, H.P. (learned Trial Court),

were partly upheld. (Parties shall hereinafter be referred to in the

Whether reporters of Local Papers may be allowed to see the judgment? Yes.

Page |2 ( 2025:HHC:24428 )

same manner as they were arrayed before the learned Trial Court for

convenience.)

.

2. Briefly stated, the facts giving rise to the present

petition are that the police presented a challan before the learned

Trial Court against the accused for the commission of offences

punishable under Sections 379, 411 and 201 of the Indian Penal

Code (in short "IPC"), Section 5 of the Telegraph Wires (Unlawful

Possession) Act (in short "TWUP"), 1950 and Section 3 of the

Prevention of Damage to Public Property Act (in short "PDP" Act),

1984. It was asserted that complainant Babu P.V. Giri (PW1) was

posted as Junior Telecom Officer in the Telephone Exchange

Rohru at Rohru. Madhosh (PW3) was posted as a Lineman in the

Telecom Department. He received a complaint on 25.02.2006 that

the telephones were not functioning. He checked the cable and

found that the cable had been stolen by an unknown person at

Kanewara, the place where the telephone facility was disrupted.

He and P.V. Giri Babu (PW1) made a written complaint (Ex. PW1/A)

to the police, upon which FIR (Ex.PW7/A) was registered. Raj

Kumar (PW7) conducted the investigation. He visited the spot and

prepared the site plan (Ex.PW7/B). The police found a 90-meter

wire kept in the field, and seized it vide seizure memo (Ex.PW1/B).

Page |3 ( 2025:HHC:24428 )

The police also found burnt wire at Makhinalla, which was seized

vide memo (Ex.PW1/C). The police searched the shops of the junk

.

sellers and found the aluminium and copper wires in the shop of

Ajay Thakur, located at Makhinalla. These were weighted, and the

weight of the copper wire was found to be 01 Kg. Ajay Thakur

revealed on inquiry that he had purchased the wire from the

accused Sonu Ram. The police arrested Sonu Ram. He made a

disclosure statement (Ex.PW1/D) that he had concealed the cable

wire at Makhinalla, which could be got recovered by him. He got

recovered 20 pairs of cable wire weighing 8½ kg. These were

seized vide memo (Ex.PW1/E). The police also seized the Register

(Ex.PD) containing the entry of ½ kg copper dated 26.02.2006 and

01 kg copper dated 27.06.2006. This register was seized vide

memo (Ex.PW4/A). The photographs (Ex.PA1 to Ex.PA3) were

taken. Site plans (Ex. PW7/C and Ex.PW7/D) were prepared. The

statements of witnesses were recorded as per their version, and

after the completion of the investigation, the challan was prepared

and presented before the learned Trial Court.

3. Learned Trial Court charged the accused Sonu Ram

with the commission of offences punishable under Section 379 of

the IPC, Section 5 of the TWUP and Section 3 of the PDP Act, and

Page |4 ( 2025:HHC:24428 )

the accused Ajay Thakur with the commission of an offence

punishable under Section 411 of the IPC, to which the accused

.

pleaded not guilty and claimed to be tried.

4. The prosecution examined 07 witnesses to prove its

case. Babu P.V. Giri (PW1) reported the matter to the police. Ismail

Mohammad (PW2) is the witness to the disclosure statement and

recovery. Madhosh (PW3) is the Lineman who had detected the

theft. HHC Ramesh Kumar (PW4) is the official witness to

recovery. Constable Rajinder Singh (PW5) is the witness to the

recovery of the Register. Partap Singh (PW6) is the witness to the

recovery. Raj Kumar (PW7) conducted the investigation.

5. The accused, in their statements recorded under

Section 313 of the CrPC, denied the prosecution's case in its

entirety. They stated that they were innocent and were falsely

implicated. No defence was sought to be adduced by the accused.

6. Learned Trial Court held that the testimonies of

prosecution witnesses corroborated each other. The police

recovered cable wire from the shop of Ajay Thakur. The cable wire

and burnt cable wire were recovered at the instance of Sonu Ram.

The possession after the theft showed that the accused Sonu Ram

Page |5 ( 2025:HHC:24428 )

had committed the theft, and Ajay Thakur had received the stolen

property. The case was based upon circumstantial evidence and

.

circumstances were duly proved; therefore, the accused were

convicted and sentenced as under: -

Section(s) Sentence(s) Section 379 of the Convict- Sonu Ram was ordered to IPC undergo simple imprisonment for

one year and pay a fine of ₹1,000/-.

Section 5 of the Convict- Sonu Ram was ordered to Telegraph Wires undergo simple imprisonment for Act, 1950 one year and pay a fine of ₹1,000/-.

Section 3 of the Convict - Sonu Ram was ordered to

PDP Act, 1984 undergo simple imprisonment for six months and pay a fine of ₹500.

Section 411 of IPC Convict- Ajay Thakur was ordered to undergo one year and a fine of

₹1,000/-

In default of making the payment of fine by both the convicts, they were ordered to undergo further simple

imprisonment for six months for the aforesaid offences. The substantive sentences of imprisonment awarded to

the convict, Sonu Ram, were ordered to run concurrently.

7. Being aggrieved by the judgment and order passed by

the learned Trial Court, the accused filed an appeal which was

decided by the learned Additional Sessions Judge-1, Shimla, Camp

at Rohru, District Shimla (H.P) (learned Appellate Court). Learned

Appellate Court concurred with the findings recorded by the

learned Trial Court that the prosecution's case regarding the

recovery of the copper wire was duly proved by the statements of

Page |6 ( 2025:HHC:24428 )

the witnesses. Accused Sonu Ram made a disclosure statement

leading to the recovery of the stolen cable. The immediate

.

possession after the theft leads to an inference of theft. Therefore,

the learned Trial Court had rightly held accused Sonu Ram guilty

for the commission of an offence punishable under Section 379 of

IPC, and accused Ajay Thakur guilty for the commission of an

offence punishable under Section 411 of IPC. However, the learned

Trial Court erred in convicting the accused Sonu of the

commission of offences punishable under Section 5 of the TWUP

Act & Section 3 of the PDP Act. The prosecution was required to

prove that the telecom wire had a diameter specified in the Act;

however, no person had specified the diameter of the cable, and

the case would not be covered under Section 2, to attract the

provisions of Section 5 of the TWUP Act. It was further held that

the property was not proved to be owned by the Central

Government, State Government, Local Authority, Corporation

established by the Central, Provincial or State Act or a Government

Company defined under Section 617 of Companies Act; therefore,

conviction recorded by the learned Trial Court for the commission

of offences punishable under Section 5 of TWUP Act & Section 3 of

PDP Act were set aside.

Page |7 ( 2025:HHC:24428 )

8. Being aggrieved by the judgments and order passed by

the learned Courts below, the accused have filed the present

.

revision asserting that the learned Courts below erred in

appreciating the prosecution evidence. The prosecution had failed

to prove its case beyond a reasonable doubt. Learned Courts below

drew the wrong conclusion from the evidence on record and acted

upon the evidence, which was not convincing, cogent and

inspiring. Therefore, it was prayed that the present revision be

allowed and the judgments and order passed by the learned Courts

below be set aside.

9. I have heard Mr. P.K. Verma, learned counsel appearing

on behalf of the petitioners/accused, and Mr. Ajit Sharma, learned

Deputy Advocate General, for the respondent-State.

10. Mr. P.K. Verma, learned counsel appearing on behalf of

the petitioners, submitted that the learned Courts below erred in

appreciating the material placed before them. Once it was held that

the provisions of Section 5 of TWUP Act & Section 3 of PDP Act

were not attracted, the conviction could not have been recorded

for the commission of offences punishable under Sections 379 and

411 of IPC; therefore, he prayed that the present petition be

Page |8 ( 2025:HHC:24428 )

allowed and the judgments and order passed by the learned Courts

below be set aside.

.

11. Mr. Ajit Sharma, learned Deputy Advocate General,

supported the judgment and orders passed by the learned Courts

below and submitted that no interference is required with them. It

is permissible to record the conviction for the commission of

offences punishable under Sections 379 & 411 of the IPC and

acquittal under Section 5 of the TWUP Act. He relied upon the

judgment of this Court in Criminal Appeal No. 191 of 2008 and Cr.

Appeal No.283 of 2008, titled State of Himachal Pradesh Vs. Sanjeev

Kumar & Anr., decided on 01.06.2017, in support of his submission.

12. I have given considerable thought to the submissions

made at the bar and have gone through the records carefully.

13. It was laid down by the Hon'ble Supreme Court in

Malkeet Singh Gill v. State of Chhattisgarh, (2022) 8 SCC 204: (2022)

3 SCC (Cri) 348: 2022 SCC OnLine SC 786 that a revisional court is

not an appellate court and it can only rectify the patent defect,

errors of jurisdiction or the law. It was observed at page 207: -

"10. Before adverting to the merits of the contentions, at the outset, it is apt to mention that there are concurrent findings of conviction arrived at by two courts after a

Page |9 ( 2025:HHC:24428 )

detailed appreciation of the material and evidence brought on record. The High Court in criminal revision against conviction is not supposed to exercise the jurisdiction like

.

the appellate court, and the scope of interference in revision

is extremely narrow. Section 397 of the Criminal Procedure Code (in short "CrPC") vests jurisdiction to satisfy itself or himself as to the correctness, legality or propriety of any

finding, sentence or order, recorded or passed, and as to the regularity of any proceedings of such inferior court. The object of the provision is to set right a patent defect or an error of jurisdiction or law. There has to be a well-founded

error which is to be determined on the merits of individual cases. It is also well settled that while considering the same, the Revisional Court does not dwell at length upon the facts and evidence of the case to reverse those findings.

14. This position was reiterated in State of Gujarat v.

Dilipsinh Kishorsinh Rao, (2023) 17 SCC 688: 2023 SCC OnLine SC

1294, wherein it was observed at page 695:

14. The power and jurisdiction of the Higher Court under Section 397CrPC, which vests the court with the power to

call for and examine records of an inferior court, is for the purposes of satisfying itself as to the legality and

regularities of any proceeding or order made in a case. The object of this provision is to set right a patent defect or an

error of jurisdiction or law or the perversity which has crept in such proceedings.

15. It would be apposite to refer to the judgment of this Court in Amit Kapoor v. Ramesh Chander [Amit Kapoor v. Ramesh Chander, (2012) 9 SCC 460: (2012) 4 SCC (Civ) 687: (2013) 1 SCC (Cri) 986], where scope of Section 397 has been considered and succinctly explained as under:

(SCC p. 475, paras 12-13) "12. Section 397 of the Code vests the court with the power to call for and examine the records of an inferior court for the purposes of satisfying itself as to the

P a g e | 10 ( 2025:HHC:24428 )

legality and regularity of any proceedings or order made in a case. The object of this provision is to set right a patent defect or an error of jurisdiction or law. There has

.

to be a well-founded error, and it may not be appropriate

for the court to scrutinise the orders, which, upon the face of it, bear a token of careful consideration and appear to be in accordance with law. If one looks into the

various judgments of this Court, it emerges that the revisional jurisdiction can be invoked where the decisions under challenge are grossly erroneous, there is no compliance with the provisions of law, the finding

recorded is based on no evidence, material evidence is ignored, or judicial discretion is exercised arbitrarily or perversely. These are not exhaustive classes, but are merely indicative. Each case would have to be

determined on its own merits.

13. Another well-accepted norm is that the revisional jurisdiction of the higher court is a very limited one and cannot be exercised in a routine manner. One of the inbuilt restrictions is that it should not be against an

interim or interlocutory order. The Court has to keep in mind that the exercise of revisional jurisdiction itself should not lead to injustice ex facie. Where the Court is

dealing with the question as to whether the charge has been framed properly and in accordance with law in a

given case, it may be reluctant to interfere in the exercise of its revisional jurisdiction unless the case substantially

falls within the categories aforestated. Even framing of charge is a much-advanced stage in the proceedings under CrPC."

16. This Court in the aforesaid judgment in Amit Kapoor case [Amit Kapoor v. Ramesh Chander, (2012) 9 SCC 460 :

(2012) 4 SCC (Civ) 687 : (2013) 1 SCC (Cri) 986] has also laid down principles to be considered for exercise of jurisdiction under Section 397 particularly in the context of prayer for quashing of charge framed under Section 228CrPC is sought for as under : (Amit Kapoor case [Amit Kapoor v. Ramesh

P a g e | 11 ( 2025:HHC:24428 )

Chander, (2012) 9 SCC 460 : (2012) 4 SCC (Civ) 687 : (2013) 1 SCC (Cri) 986], SCC pp. 482-83, para 27) "27. Having discussed the scope of jurisdiction under

.

these two provisions, i.e. Section 397 and Section 482 of

the Code, and the fine line of jurisdictional distinction, it will now be appropriate for us to enlist the principles with reference to which the courts should exercise such

jurisdiction. However, it is not only difficult but inherently impossible to state such principles with precision. At best and upon objective analysis of various judgments of this Court, we are able to cull out some of

the principles to be considered for proper exercise of jurisdiction, particularly, with regard to quashing of charge either in exercise of jurisdiction under Section 397 or Section 482 of the Code or together, as the case

may be:

27.1. Though there are no limits to the powers of the Court under Section 482 of the Code but the more the power, the more due care and caution is to be exercised

in invoking these powers. The power of quashing criminal proceedings, particularly, the charge framed in terms of Section 228 of the Code, should be exercised

very sparingly and with circumspection and that too in the rarest of rare cases.

27.2. The Court should apply the test as to whether the uncontroverted allegations as made from the record of the case and the documents submitted therewith prima

facie establish the offence or not. If the allegations are so patently absurd and inherently improbable that no prudent person can ever reach such a conclusion, and where the basic ingredients of a criminal offence are not satisfied, then the Court may interfere. 27.3. The High Court should not unduly interfere. No meticulous examination of the evidence is needed for considering whether the case would end in conviction or not at the stage of framing of charge or quashing of charge.

P a g e | 12 ( 2025:HHC:24428 )

*** 27.9. Another very significant caution that the courts have to observe is that it cannot examine the facts,

.

evidence and materials on record to determine whether

there is sufficient material on the basis of which the case would end in a conviction; the court is concerned primarily with the allegations taken as a whole whether

they will constitute an offence and, if so, is it an abuse of the process of court leading to injustice.

***

27.13. Quashing of a charge is an exception to the rule of continuous prosecution. Where the offence is even broadly satisfied, the Court should be more inclined to permit continuation of prosecution rather than its

quashing at that initial stage. The Court is not expected

to marshal the records with a view to decide admissibility and reliability of the documents or records, but is an opinion formed prima facie."

17. The revisional court cannot sit as an appellate court and

start appreciating the evidence by finding out inconsistencies in the statement of witnesses, and it is not legally permissible. The High Courts ought to be cognizant

of the fact that the trial court was dealing with an

application for discharge.

15. It was held in Kishan Rao v. Shankargouda, (2018) 8 SCC

165: (2018) 3 SCC (Cri) 544: (2018) 4 SCC (Civ) 37: 2018 SCC OnLine

SC 651 that it is impermissible for the High Court to reappreciate

the evidence and come to its conclusions in the absence of any

perversity. It was observed at page 169:

"12. This Court has time and again examined the scope of Sections 397/401 CrPC and the ground for exercising the revisional jurisdiction by the High Court. In State of

P a g e | 13 ( 2025:HHC:24428 )

Kerala v. Puttumana Illath Jathavedan Namboodiri [State of Kerala v. Puttumana Illath Jathavedan Namboodiri, (1999) 2 SCC 452: 1999 SCC (Cri) 275], while considering the scope of

.

the revisional jurisdiction of the High Court, this Court has

laid down the following: (SCC pp. 454-55, para 5) "5. ... In its revisional jurisdiction, the High Court can call for and examine the record of any proceedings to

satisfy itself as to the correctness, legality or propriety of any finding, sentence or order. In other words, the jurisdiction is one of supervisory jurisdiction exercised by the High Court for correcting a miscarriage of justice.

But the said revisional power cannot be equated with the power of an appellate court, nor can it be treated even as a second appellate jurisdiction. Ordinarily, therefore, it would not be appropriate for the High Court to

reappreciate the evidence and come to its conclusion on

the same when the evidence has already been appreciated by the Magistrate as well as the Sessions Judge in appeal unless any glaring feature is brought to the notice of the High Court which would otherwise

tantamount to a gross miscarriage of justice. On scrutinising the impugned judgment of the High Court from the aforesaid standpoint, we have no hesitation in

concluding that the High Court exceeded its jurisdiction in interfering with the conviction of the respondent by

reappreciating the oral evidence. ..."

13. Another judgment which has also been referred to and

relied on by the High Court is the judgment of this Court in Sanjaysinh Ramrao Chavan v. Dattatray Gulabrao Phalke [Sanjaysinh Ramrao Chavan v. Dattatray Gulabrao Phalke, (2015) 3 SCC 123: (2015) 2 SCC (Cri) 19]. This Court held that the High Court, in the exercise of revisional jurisdiction, shall not interfere with the order of the Magistrate unless it is perverse or wholly unreasonable or there is non-consideration of any relevant material, the order cannot be set aside merely on the ground that another view is possible. The following has been laid down in para 14: (SCC p. 135)

P a g e | 14 ( 2025:HHC:24428 )

"14. ... Unless the order passed by the Magistrate is perverse or the view taken by the court is wholly unreasonable or there is non-consideration of any

.

relevant material or there is palpable misreading of

records, the Revisional Court is not justified in setting aside the order, merely because another view is possible. The Revisional Court is not meant to act as an appellate

court. The whole purpose of the revisional jurisdiction is to preserve the power in the court to do justice in accordance with the principles of criminal jurisprudence. The revisional power of the court under Sections 397 to

401 CrPC is not to be equated with that of an appeal. Unless the finding of the court, whose decision is sought to be revised, is shown to be perverse or untenable in law or is grossly erroneous or glaringly unreasonable or

where the decision is based on no material or where the

material facts are wholly ignored or where the judicial discretion is exercised arbitrarily or capriciously, the courts may not interfere with the decision in exercise of their revisional jurisdiction."

14. In the above case, also conviction of the accused was recorded, and the High Court set aside [Dattatray Gulabrao Phalke v. Sanjaysinh Ramrao Chavan, 2013 SCC OnLine Bom

1753] the order of conviction by substituting its view. This Court set aside the High Court's order holding that the High

Court exceeded its jurisdiction in substituting its views, and that too without any legal basis.

16. This position was reiterated in Bir Singh v. Mukesh

Kumar, (2019) 4 SCC 197: (2019) 2 SCC (Cri) 40: (2019) 2 SCC (Civ)

309: 2019 SCC OnLine SC 13, wherein it was observed at page 205:

"16. It is well settled that in the exercise of revisional jurisdiction under Section 482 of the Criminal Procedure Code, the High Court does not, in the absence of perversity, upset concurrent factual findings. It is not for the Revisional Court to re-analyse and re-interpret the evidence on record.

P a g e | 15 ( 2025:HHC:24428 )

17. As held by this Court in Southern Sales & Services v. Sauermilch Design and Handels GmbH [Southern Sales & Services v. Sauermilch Design and Handels GmbH,

.

(2008) 14 SCC 457], it is a well-established principle of law

that the Revisional Court will not interfere even if a wrong order is passed by a court having jurisdiction, in the absence of a jurisdictional error. The answer to the first question is,

therefore, in the negative."

17. The present revision has to be decided as per the

parameters laid down by the Hon'ble Supreme Court.

18.

The learned Appellate Court held that the cable wire

was not proved to be owned by the Central Government, State

Government, Local Authority, Corporation established under the

Central Provincial or the State Act or any Company defined under

Section 617 of the Companies Act. It was submitted that this

finding is incorrect since the Bharat Sanchar Nigam Limited (in

short "BSNL") is established by the Central Government. It is not

permissible for this Court to go into this finding because no appeal

has been preferred against the judgment acquitting the accused

for the commission of the offences punishable under Section 3 of

the PDP Act; however, this acquittal will not affect the

prosecution's case. Even, if it was not proved that the telephone

cable pertained to the Company owned by the Government, it

could have been a subject matter of theft, because there is no

P a g e | 16 ( 2025:HHC:24428 )

prohibition that the property of a private person or a Company

cannot be stolen or damaged.

.

19. Similarly, the acquittal of the accused under Section 5

of the TWUP Act will also not make any difference because even if

the cable is not proved to be telephone wire, it does not mean that

it could not be damaged or stolen. The specific case of the

prosecution was that the theft of telephone cable was committed.

If it was not proved to be telegraph cable within the meaning of

the Act, it does not cease to be capable of being stolen; hence, the

submission that the learned Courts below erred in convicting and

sentencing the accused of the commission of offences punishable

under Sections 379 and 411 of IPC, after acquitting the accused for

the commission of offences punishable under Section 5 of TWUP

Act & Section 3 of PDP Act is not acceptable.

20. Madhosh (PW3) stated that he was posted as a

Lineman. He received a complaint from the people on the 25 th. He

checked the line and found 90 meters of wire had been thrown on

the spot, and 300 meters of 20 pair cable had been stolen. He

reported the matter to the junior engineer.

P a g e | 17 ( 2025:HHC:24428 )

21. Babu P.V. Giri (PW1) stated that he received a complaint

regarding the theft of the telephone cable. He went to the spot

.

with the police and found a 90-meter wires on the spot. Neither of

these witnesses was cross-examined regarding the fact that the

telephone cable was not laid by the BSNL; rather, it was suggested

to Madhosh (PW3) in the cross-examination that the wires were

damaged during the snowfall. Similarly, it was suggested to Babu

P.V. Giri (PW1) in his cross-examination that he was under a duty

to maintain the wire, and he had lodged a false complaint. Thus,

the accused did not dispute the fact that the Telecom Department

had laid the line and learned Courts below had rightly held that the

telephone cable belonged to "BSNL", which was found missing by

its employees.

22. Babu P.V. Giri (PW1) stated that a search of junk sellers

located at Rohru was conducted. Ajay Thakur owns the shop at

Makhinalla. The copper wire and aluminium wire were found in

the shop, kept in the bags. The weight of the copper wire was

around 01 kg. The police seized the wires. He stated in his cross-

examination that a search of 04 shops was conducted. 02 shops

were located at Samala Road, 02 shops were located at Char Gaon

Road, and 03 shops were located at Makhinalla. 01 shop was

P a g e | 18 ( 2025:HHC:24428 )

closed, one shop had some furniture, and the 03 rd shop had junk.

Ajay Thakur, the accused, was present on the spot. He was

.

standing outside the shop. He denied that the accused was not the

owner of the shop. He volunteered to say that the accused stated

that he was running the shop. The wires were kept in the open. He

denied that the shop did not belong to the accused.

23. His statement is corroborated by Madhosh (PW3). He

stated that the police went to Rohru and conducted a search of the

shop of junk sellers. 01 kg of copper wire and pieces of aluminium

were found in the shop, which were seized by the police. He stated

in his cross-examination that the search of 10-12 shops was

conducted. Makhinalla had a shop of a junk seller. There were 04

shops, some of which were closed. There was one shop of

furniture. The copper wire and other junk articles were lying

inside. Accused Ajay Thakur was inside the shop. There were 3-4

people inside the shop. He could not say whether Ajay Thakur is

the owner of the shop or a mere worker.

24. The statements of these witnesses are corroborated by

the statement of Raj Kumar (PW7). He stated that copper wire was

recovered from the shop of Ajay Thakur, located at Makhinalla,

P a g e | 19 ( 2025:HHC:24428 )

which was seized by the police. He stated in his cross-examination

that he had not associated any independent person. He had not

.

recorded the statement of the owner of the shop from where the

recovery was effected.

25. Pratap Singh (PW6) stated that a search of the shop of

accused Ajay Thakur was conducted in his presence, during which

two bundles of copper wire were recovered. These were identified

by Madhosh (PW3) and Babu P.V. Giri (PW1). They were weighed

and their weight was found to be 01 kg. He stated in his cross-

examination that he did not know the owner of the building in

which the shop was located. There were other shops, some of

which were open. No independent person was associated, and only

the officials of the Telecom Department were associated.

26. It was submitted that the police had not associated any

independent witnesses, and the recovery has not been proved as

per the law. This submission is not acceptable. Babu P.V. Giri

(PW1) and Madhosh (PW3) were already associated by the police.

The mere fact that they were the employees of "BSNL" does not

show that they were not independent. Nothing was suggested to

these witnesses as to why they would make a false statement

P a g e | 20 ( 2025:HHC:24428 )

against the accused; therefore, their testimonies cannot be

ignored on the ground that an independent witness was not

.

associated by the prosecution.

27. It was submitted that the ownership of the shop was

not proved. This submission will not help the defence. The

prosecution was required to prove the possession of the stolen

property to prove the theft or the receipt of the stolen property.

Hence, ownership was not required to be proved in the present

case. The witnesses categorically stated that the accused was

present in the shop when the police went to the spot. He has not

stated in his statement recorded under Section 313 of the Cr.PC

that he was a customer and was wrongly apprehended. The

witnesses consistently stated that the accused was running the

shop; therefore, he was in a position to exercise control over the

articles kept inside the shop and would be deemed to be in

possession.

28. The police also seized a Register (Ex. PD) from the

possession of Ajay Thakur. It contains the entries of various

articles received by Ajay Thakur. The entries of ½ kg of copper

were made on 26.02.2006. Similarly, an entry of 01 kg of copper

P a g e | 21 ( 2025:HHC:24428 )

was made on 27.02.2006. This Register was produced in the

presence of Constable Rajinder Singh (PW5). He was not cross-

.

examined at all, which means that his testimony was accepted to

be correct by the accused. The production of Register by accused

Ajay Thakur from the shop corroborates the prosecution version

that he is the owner and the possessor of the shop, and the

submission that he has not been connected with the shop is not

acceptable. r

29. Thus, it was duly proved that the police had recovered

the burnt copper wire and aluminum pieces from the shop of

accused Ajay Thakur. These were identified by Babu P.V. Giri (PW1)

as belonging to the Telecom Department and the aluminum pieces

used to wrap the wire. These were recovered on 27.02.2006, two

days after the theft. Learned Courts below had rightly held that

presumption would arise under Section 114 of the Indian Evidence

Act, regarding the theft or possession of the stolen property by its

recent possession.

30. The police arrested the accused Sonu Ram. He made a

disclosure statement that he could show the place where he had

buried the telephone cable. This statement was made in the

P a g e | 22 ( 2025:HHC:24428 )

presence of Babu P.V. Giri (PW1), Ismail Mohammad (PW2), and

HHC Ramesh Kumar (PW4). Babu P.V. Giri (PW1) stated that the

.

accused Sonu Ram was arrested, who disclosed on inquiry that he

could get the cable recovered. The statement was reduced to

writing. Ismail Mohammad (PW2) stated that he had gone to the

police station in connection with his work. The police had

apprehended Sonu who revealed that he had concealed the cable,

which could be got recovered. The statement was reduced to

writing. A similar statement was made by Raj Kumar (PW7).

31. Ismail Mohammad (PW2) stated that the accused led

the police to the spot where he had kept a bag containing wire in a

pit covered with stone. The police seized the same. He stated in his

cross-examination that Makhinalla is located on Jalgaon Road.

The pit was about ½ feet to 1 feet deep. It was not visible to

passersby. He denied that he was making a false case. He stated

that he had gone to the police station to get his driving license,

which was seized by the police.

32. There is nothing in his cross-examination to show that

he has any interest to depose falsely against the accused. He has

given a legitimate reason to visit the Police Station, namely to take

P a g e | 23 ( 2025:HHC:24428 )

back his driving license, seized by the police; hence, his presence

in the police station cannot be doubted.

.

33. HHC Ramesh Kumar (PW4) stated that the accused led

the police to the spot and got recovered a bag containing 8 ½ kg of

copper wire. The bag was concealed with the stones. The police

seized the bag. He stated in his cross-examination that he had put

his signature on the memo on the spot. The pit was about 03 feet

deep. Stones were kept over the bag, and some bushes were also

put in it. He denied that the signatures were put in the Police

Station.

34. Babu P.V. Giri (PW1) stated that the accused led the

police to the spot from where 8½ Kg of 20 pairs of cable was

recovered. He stated in his cross-examination that they went to

the spot after one day. The public passage is located adjacent to

the place where the recovery was effected. He denied that the bag

was visible to the passerby. He denied that the recovery was not

effected and he was making false statements.

35. The statements of these witnesses are corroborating

each other. There is nothing on record to show that they were

making a false statement, and they had any motive to dispose

P a g e | 24 ( 2025:HHC:24428 )

against the accused. Learned Courts below had rightly accepted

their testimonies.

.

36. It was submitted that the recovery was effected from an

open place which was accessible to all and the recovery cannot be

relied upon. This submission is not acceptable. It was laid down by

the Hon'ble Supreme Court in State of H.P. v. Jeet Singh, (1999) 4

SCC 370: 1999 SCC (Cri) 539: 1999 SCC OnLine SC 282 that an article

may be concealed in a place which is open and accessible to all.

The question is not whether the article was recovered from an

open and accessible place but whether it was visible to others or

not. It was observed at page 378:

"26. There is nothing in Section 27 of the Evidence Act which renders the statement of the accused inadmissible if

recovery of the articles was made from any place which is

"open or accessible to others". It is a fallacious notion that when recovery of any incriminating article was made from a place which is open or accessible to others, it would vitiate

the evidence under Section 27 of the Evidence Act. Any object can be concealed in places which are open or accessible to others. For example, if the article is buried on the main roadside or if it is concealed beneath dry leaves lying in public places or kept hidden in a public office, the article would remain out of the visibility of others in normal circumstances. Until such an article is disinterred, its hidden state will remain unhampered. The person who hid it alone knows where it is until he discloses that fact to any other person. Hence, the crucial question is not whether the place was accessible to others or not but whether it was

P a g e | 25 ( 2025:HHC:24428 )

ordinarily visible to others. If it is not, then it is immaterial that the concealed place is accessible to others.

27. It is now well settled that the discovery of fact referred

.

to in Section 27 of the Evidence Act is not the object

recovered, but the fact embraces the place from which the object is recovered and the knowledge of the accused as to it (Pulukuri Kottaya [Pulukuri Kottaya v. Emperor, AIR 1947 PC

67: 74 IA 65]). The said ratio has received unreserved approval of this Court in successive decisions. (Jaffar Hussain Dastagir v. State of Maharashtra [(1969) 2 SCC 872], K. Chinnaswamy Reddy v. State of A.P. [AIR 1962 SC

1788], Earabhadrappa v. State of Karnataka [(1983) 2 SCC 330:

1983 SCC (Cri) 447], Shamshul Kanwar v. State of U.P. [(1995) 4 SCC 430: 1995 SCC (Cri) 753], State of Rajasthan v. Bhup Singh [(1997) 10 SCC 675: 1997 SCC (Cri) 1032].)

37. It was laid down by the Hon'ble Supreme Court in

Limbaji v. State of Maharashtra, (2001) 10 SCC 340: 2001 SCC OnLine

SC 1460 that merely because the recovery was effected from an

open place is not sufficient to discard the recovery and the

statement that accused had hidden the articles could be relied

upon to show the possession of the accused. It was observed:

"IV(b). [14] We are left with the evidence of recovery of the ornaments of the deceased on the basis of the confessional statement of the accused under Section 27 of the Evidence Act if the discoveries are to be believed, which ought to be. The next two questions are whether the accused shall be deemed to be in possession of the articles concealed at various spots and whether such possession could be said to be recent possession. But for the decision of this Court in Trimbak v. State of M.P. [AIR 1954 SC 39: 1954 Cri LJ 335], the first question need not have engaged our attention at all. That was a case in which, at the instance of the accused,

P a g e | 26 ( 2025:HHC:24428 )

the stolen property was recovered at a field belonging to a third party, and the accused gave no explanation about his knowledge of the place from which the ornaments were

.

taken out. The High Court, while absolving the appellant of

the charge of dacoity, convicted him under Section 411 IPC for receiving the stolen property by applying the presumption that he must have kept the ornaments at that

place. On appeal by the accused, this Court took the view that there was no valid reason for convicting the appellant under Section 411 IPC. The Court pointed out that one of the ingredients of Section 411, namely, that the stolen property

was in the possession of the accused, was not satisfied. The Court observed thus: (AIR p. 40, para 6) "6. When the field from which the ornaments were recovered was an open one and accessible to all and

sundry, it is difficult to hold positively that the

accused was in possession of these articles. The fact of recovery by the accused is compatible with the circumstance of somebody else having placed the articles there and of the accused somehow acquiring

knowledge about their whereabouts, and that being so, the fact of discovery cannot be regarded as conclusive proof that the accused was in possession

of these articles."

If this view is accepted, there is the danger of seasoned criminals, who choose to keep the stolen property away from their places of residence or premises, escaping

from the clutches of presumption, whereas the less resourceful accused who choose to keep the stolen property within their house or premises would be subjected to the rigour of presumption. The purpose and efficacy of the presumption under Section 114(a) will be practically lost in such an event. We are, however, relieved of the need to invite the decision of a larger Bench on this issue in view of the confessional statement of the accused that they had hidden the articles at particular places and the accused acting further and leading the investigating officer and the panchas to the spots where they were concealed. The

P a g e | 27 ( 2025:HHC:24428 )

memoranda of Panchnama evidencing such statements are Exhibits 26, 28 and 30. If such a statement of the accused, insofar as the part played by him in concealing the articles

.

at the specified spots is admissible under Section 27 of the

Evidence Act, there can be no doubt that the factum of possession of the articles by the accused stands established. We have the authority of the three-judge Bench decision of

this Court in K. Chinnaswamy Reddy v. State of A.P. [AIR 1962 SC 1788: (1963) 1 Cri LJ 8] to hold that the statement relating to concealment is also admissible in evidence by virtue of Section 27. In that case, the question was formulated by

Wanchoo, J., speaking for the Court, as follows: (AIR p. 1792, para 9) "9. Let us then turn to the question whether the statement of the appellant to the effect that 'he had

hidden them (the ornaments)' and 'would point out

the place' where they were is wholly admissible in evidence under Section 27 or only that part of it is admissible where he stated that he would point out the place but not that part where he stated that he had

hidden the ornaments."

After referring to the well-known case of Pulukuri

Kottaya v. Emperor [AIR 1947 PC 67: 74 IA 65], the question was answered as follows: (AIR p. 1793, para 10)

"10. If we may respectfully say so, this case clearly brings out what part of the statement is admissible under Section 27. It is only that part which distinctly

relates to the discovery which is admissible, but if any part of the statement distinctly relates to the discovery, it will be admissible wholly, and the court cannot say that it will excise one part of the statement because it is of a confessional nature. Section 27 makes that part of the statement which is distinctly related to the discovery admissible as a whole, whether it be in the nature of a confession or not. Now, the statement in this case is said to be that the appellant stated that he would show the place where he had hidden the ornaments. The Sessions Judge had

P a g e | 28 ( 2025:HHC:24428 )

held that part of this statement, which is to the effect 'where he had hidden them', is not admissible. It is clear that if that part of the statement is excised, the

.

remaining statement (namely, that he would show

the place) would be completely meaningless. The whole of this statement, in our opinion, relates distinctly to the discovery of ornaments and is

admissible under Section 27 of the Indian Evidence Act. The words 'where he had hidden them' are not on par with the words 'with which I stabbed the deceased' in the example given in the judgment of the

Judicial Committee. These words (namely, where he had hidden them) have nothing to do with the past history of the crime and are distinctly related to the actual discovery that took place by virtue of that

statement. It is, however, urged that in a case where

the offence consists of possession, even the words 'where he had hidden them' would be inadmissible as they would amount to an admission by the accused that he was in possession. There are, in our opinion,

two answers to this argument. In the first place, Section 27 itself says that where the statement distinctly relates to the discovery, it will be

admissible whether it amounts to a confession or not. In the second place, these words by themselves

*though they may show possession of the appellant would not prove the offence, for after the articles have been recovered, the prosecution has still

to show that the articles recovered are connected with the crime, i.e., in this case, the prosecution will have to show that they are stolen property. We are therefore of the opinion that the entire statement of the appellant (as well as of the other accused who stated that he had given the ornament to Bada Sab and would have it recovered from him) would be admissible in evidence, and the Sessions Judge was wrong in ruling out part of it." *(emphasis supplied) In the light of this decision, we must hold that the accused

P a g e | 29 ( 2025:HHC:24428 )

must be deemed to be in exclusive possession of the articles concealed under the earth, though the spots at which they were concealed may be accessible to the public. It may be

.

mentioned that in the Trimbak case [AIR 1954 SC 39: 1954 Cri

LJ 335], this Court did not refer to the confessional statement, if any, made by the accused falling within the purview of Section 27 and the effect thereof on the aspect of

possession.

38. This position was reiterated in Ibrahim Musa Chauhan v.

State of Maharashtra, 2013 SCC OnLine SC 254, wherein it was

observed:

"15. In State of Himachal Pradesh v. Jeet Singh (1999) 4 SCC

370, this court dealt with the issue of recovery from a public

place and held:

"21. The conduct of the accused has some relevance in the analysis of the whole circumstances against

him. PW 3 Santosh Singh, a member of the Panchayat hailing from the same ward, said in his evidence that he reached Jeet Singh's house at 6.15 a.m. on hearing

the news of that tragedy and then accused Jeet Singh told him that Sudarshana complained of pain in the

liver during the early morning hours. But when the accused was questioned by the trial court under Section 313 of the Code of Criminal Procedure, he

denied having said so to PW 3 and further said, for the first time, that he and Sudarshana did not sleep in the same room, but they slept in two different rooms. Such conduct on the part of the accused was taken into account by the Sessions Court in evaluating the incriminating circumstance spoken to by PW 10 that they were in the same room on the fateful night. We, too, give accord to the aforesaid approach made by the trial court."

16. Similarly, in State of Maharashtra v. Bharat Fakira Dhiwar (2002) 1 SCC 622, this Court held:

P a g e | 30 ( 2025:HHC:24428 )

"22. In the present case, the grinding stone was found in tall grass. The pants and underwear were buried. They were out of the visibility of others in

.

normal circumstances. Until they were disinterred, at

the instance of the respondent, their hidden state had remained unhampered. The respondent alone knew where they were until he disclosed it. Thus, we see no

substance in this submission, also."

17. In view of the above, it cannot be accepted that a recovery made from an open space or a public place which was accessible to everyone should not be taken into

consideration for any reason. The reasoning behind it is that it will be the accused alone who will know the place where a thing is hidden. The other persons who had access to the place would not be aware of the fact that an accused,

after the commission of an offence, had concealed

contraband material beneath the earth or in the garbage."

39. Similarly, it was held in Perumal Raja v. State, 2024 SCC

OnLine SC 12, that if the accused does not tell the Criminal Court

that his knowledge of the concealment was based on the

possibilities that absolve him, an inference can be drawn that the

accused had concealed those articles. It was observed:

"32. In State of Maharashtra v. Suresh (2000) 1 SCC 471, this Court, in the facts therein, held that recovery of a dead body, which was from the place pointed out by the accused, was a formidable incriminating circumstance. This would, the Court held, reveal that the dead body was concealed by the accused unless there is material and evidence to show that somebody else had concealed it, and this fact came to the knowledge of the accused either because he had seen that person concealing the dead body or was told by someone else that the dead body was concealed at the said location. Here, if the accused declines and does not tell the

P a g e | 31 ( 2025:HHC:24428 )

criminal court that his knowledge of the concealment was on the basis of the possibilities that absolve him, the court can presume that the dead body (or physical object, as the

.

case may be) was concealed by the accused himself. This is

because the person who can offer the explanation as to how he came to know of such concealment is the accused. If the accused chooses to refrain from telling the court as to how

else he came to know of it, the presumption is that the concealment was by the accused himself.

33. The aforesaid view has been followed subsequently and reiterated in Harivadan Babubhai Patel v. State of Gujarat

(2013) 7 SCC 45, Vasanta Sampat Dupare v. State of Maharashtra (2015) 1 SCC 253, State of Maharashtra v. Damu S/o Gopinath Shinde (2000) 6 SCC 269, and Rumi Bora Dutta v. State of Assam (2013) 7 SCC 417."

40. It was submitted that the police did not associate any

independent witnesses, and the disclosure statement and recovery

were not proved. This submission will not help the accused. In

State Versus Sunil 2001 (1) SCC 652, the recovery was discarded by

the High Court on the ground that no independent witness had

signed the memo, and it was signed only by the highly interested

person. It was held by the Hon'ble Supreme Court that there is no

requirement under Section 27 of the Indian Evidence Act or

Section 161 of Cr.P.C. to obtain the signatures of independent

witnesses. The requirement of independent witnesses is when the

recovery is effected under Section 100(4) of the Cr.PC and not

when the recovery is effected pursuant to the disclosure

P a g e | 32 ( 2025:HHC:24428 )

statement. It was further observed that statements of police

officials cannot be doubted on the grounds that they are official

.

witnesses. It was observed: -

"17. Recovery of the nicker is evidenced by the seizure

memo, Ext. PW-10/G. It was signed by PWlO-Sharda beside its author, PW17-Investigating Officer. The Division Bench of the High Court declined to place any weight on the said circumstance purely on the ground

that no other independent witness had signed the memo, but it was signed only by "highly interested persons".

The observation of the Division Bench in that regard is extracted below:

"It need hardly be said that in order to lend

assurance that the investigation has been proceeding in a fair and honest manner, it would be necessary for the Investigating Officer to take independent witnesses to the discovery under Section 27 of the

Indian Evidence Act; and without taking independent witnesses and taking highly interested persons and the police officers as the witnesses to the discovery

would render the discovery, at least, not free from doubt."

18. In this context, we may point out that there is no requirement either under Section 27 of the Evidence Act

or under Section 161 of the Code of Criminal Procedure to obtain the signature of independent witnesses on the record in which the statement of an accused is written. The legal obligation to call Independent and respectable inhabitants of the locality to attend and witness the exercise made by the police is cast on the police officer when searches are made under Chapter VII of the Code. Section 100(5) of the Code requires that such a search shall be made in their presence and a list of all things seized in the course of such search and of the places in which they are respectively found shall be prepared by

P a g e | 33 ( 2025:HHC:24428 )

such officer or another person, and signed by such witnesses. It must be remembered that a search is made to find out a thing or document which the searching

.

officer has no prior idea where the thing or document is

kept. He prowls for it either on reasonable suspicion or some guesswork that it could possibly be ferreted out in such prowling. It is a stark reality that during searches,

the team which conducts the search would have to meddle with lots of other articles and documents also, and in such a process, many such articles or documents are likely to be displaced or even strewn helter-skelter.

The legislative idea in insisting on such searches to be made in the presence of two independent inhabitants of the locality is to ensure the safety of all such articles meddled with and to protect the rights of the persons

entitled thereto. But the recovery of an object pursuant to

the information supplied by an accused in custody is different from the searching endeavour envisaged in Chapter VII of the Code. This Court has indicated the difference between the two processes in the Transport

Commissioner, Andhra Pradesh, Hyderabad & Anr. v. S. Sardar Ali & Ors 1. Following observations of Chinnappa Reddy, J. can be used to support the said legal

proposition:

"Section 100 of the Criminal Procedure Code, to

which reference was made by the counsel, deals with searches and not seizures. In the very nature of

things, when the property is seized and not recovered during a search, it is not possible to comply with the provisions of subsections (4) and (5) of Section 100 of the Criminal Procedure Code. In the case of a seizure (under the Motor Vehicles Act), there is no provision for preparing a list of the things seized in the course of the seizure for the obvious reason that all those things are seized not separately but as part of the vehicle itself."

19. Hence, it is a fallacious impression that when recovery is effected pursuant to any statement made by the

P a g e | 34 ( 2025:HHC:24428 )

accused, the document prepared by the Investigating Officer contemporaneous with such recovery must necessarily be attested by independent witnesses. Of

.

course, if any such statement leads to the recovery of any

article, it is open to the Investigating Officer to take the signature of any person present at that time, on the document prepared for such recovery. But if no witness

was present or if no person had agreed to affix his signature on the document, it is difficult to lay down, as a proposition of law, that the document so prepared by the police officer must be treated as tainted and the recovery

evidence unreliable. The court has to consider the evidence of the Investigating Officer who deposed to the fact of recovery based on the statement elicited from the accused on its own worth.

20. We feel that it is an archaic notion that the actions of

the police officer should be approached with initial distrust. We are aware that such a notion was lavishly entertained during the British period, and policemen also knew about it. Its hangover persisted during post-

independent years, but it is time now to start placing at least initial trust in the actions and the documents made by the police. At any rate, the court cannot start with the

presumption that the police records are untrustworthy. As a proposition of law, the presumption should be the

other way around. That official acts of the police have been regularly performed is a wise principle of

presumption and recognised even by the legislature. Hence, when a police officer gives evidence in court that a certain article was recovered by him on the strength of the statement made by the accused, it is open to the court to believe the version to be correct if it is not otherwise shown to be unreliable. It is for the accused, through cross-examination of witnesses or through any other materials, to show that the evidence of the police officer is either unreliable or at least unsafe to be acted upon in a particular case. If the court has any good reason to suspect the truthfulness of such records of the police, the

P a g e | 35 ( 2025:HHC:24428 )

court could certainly take into account the fact that no other independent person was present at the time of recovery. But it is not a legally approvable procedure to

.

presume the police action as unreliable to start with, nor

to jettison such action merely for the reason that police did not collect signatures of independent persons in the documents made contemporaneous with such actions."

41. This question was also considered by the Hon'ble

Supreme Court in Praveen Kumar Versus State of Karnataka (2003)

12 SCC 199, in which a contention was raised that the statement

recorded by the police under Section 27 of the Indian Evidence Act

was not witnessed by any independent witness and the same

should be rejected. It was held that there is no requirement to

associate independent witnesses at the time of the disclosure

statement. It was observed: -

"20. The learned counsel for the appellant, however, contended that the alleged statement, Ext. P-35 was

made to PW 33, not in the presence of any independent witness; hence, the same should be rejected. He also contended that the said statement was made on 2-3-

1994, but the recovery was made only on 3-3-1994; therefore, the said recovery cannot be correlated to the statement, if any, made by the accused on 2-3-1994. He also challenged the fact of recovery, stating that the panch witnesses to the said recovery cannot be believed.

21. Section 27 does not lay down that the statement made to a police officer should always be in the presence of independent witnesses. Normally, in cases where the evidence led by the prosecution as to a fact depends solely on the police witnesses, the courts seek corroboration as a matter of caution and not as a matter of rule. Thus, it is

P a g e | 36 ( 2025:HHC:24428 )

only a rule of prudence which makes the court seek corroboration from an independent source, in such cases, while assessing the evidence of the police. But in cases

.

where the court is satisfied that the evidence of the police

can be independently relied upon, then in such cases, there is no prohibition in law that the same cannot be accepted without independent corroboration. In the

instant case, nothing is brought on record to show why the evidence of PW 33 10 should be disbelieved in regard to the statement made by the accused as per Ext. P-35. Therefore, the argument that the statement of the

appellant as per Ext. P-35 should be rejected because the same is not made in the presence of an independent witness has to be rejected."

42. The Full Bench of the Hon'ble Rajasthan High Court has

also considered this question in State of Rajasthan vs. Mangal

Singh, AIR 2017 Raj. 68 and gave the following reasons for not

insisting upon the presence of independent witnesses during the

disclosure statements:

22. We are of the firm opinion that the insistence to keep

attesting witnesses present when the Investigating Officer records the information supplied by the accused

under Section 27 of the Evidence Act is absolutely unwarranted and rather amounts to a direct infringement of the confidentiality of the investigation. There are strong reasons behind this conclusion. We summarise a few illustrations to fortify the same:

(a) Investigation commences the moment an F.I.R. is registered for a cognizable offence. An Investigating Officer, having custody of the accused, cannot predict in advance the precise moment when the accused would decide to reveal the information, which could lead to the discovery of an incriminating fact. Thus, if

P a g e | 37 ( 2025:HHC:24428 )

attestation of the information by an independent witness is insisted upon, as a direct corollary thereto, the Investigating Officer would be required to keep

.

the witnesses in attendance right from the moment

the accused is arrested till the information is elicited. This would lead to an absolutely absurd situation and is likely to frustrate the investigation. The very

sanctity of investigation and the privilege available to the Investigating Officer to keep the investigation secluded from prying eyes would be compromised.

(b) Another possible situation may be that the accused

might divulge the information under Section 27 of the Evidence Act to the Investigating Officer at a particular point in time when independent witnesses are not available. For adhering to the procedure of

seeking attestation by independent witnesses, the

Investigating Officer would then be required to summon independent witnesses and request the accused to repeat the information in their presence. At this point in time, the accused may either refuse to

divulge the information given earlier or may oblige the Investigating Officer with the information, which would then be taken down in writing in the presence

of the independent attesting witnesses. However, there is a fundamental glitch in adopting this

procedure, which would certainly make the information, if any, received the second time around

in the presence of the witnesses, inadmissible in evidence. Law is well settled by a catena of decisions of the Hon'ble Supreme Court, including the judgment in the case of Aher Raja Khima v. The State of Saurashtra, reported in AIR 1956 SC 217, that information of a fact already known to the Investigating Officer is inadmissible in evidence. Thus, in case the Investigating Officer, while making an investigation of the accused in his custody, is provided information under Section 27 of the Evidence Act and soon thereafter, calls the Panchas

P a g e | 38 ( 2025:HHC:24428 )

and records the same in their presence, then he would be recording the memorandum of information already known to him. Such information would be

.

inadmissible at the outset, and thus, the entire

endeavour would become nothing short of an exercise in futility.

(c) There is yet another risk involved, which could

severely prejudice the accused if the information provided by the accused under Section 27 is recorded in the presence of independent witnesses. The information under Section 27 of the Evidence Act

often comprises two parts: one being confessional, which has to be excluded, and the other, which leads to the discovery of an incriminating fact and is admissible in evidence to the extent of the discovery

made in pursuance thereof. In case independent

witnesses are kept present when the information is given by the accused, the prosecution may make an endeavour to prove even the confessional part of the information as being an extra-judicial confession

made in the presence of independent witnesses. There may even arise a situation where the independent witness present to attest to the memorandum

prepared under Section 27 of the Evidence Act is a Magistrate. In such a case, the confessional part of the

information under Section 27 of the Evidence Act would almost assume the character of a confession

under Section 26 of the Evidence Act, thereby condemning the accused to face severe consequences. There is a high probability of this situation arising in cases involving the recovery of narcotics where the Investigating Officer gives an option to the accused that be searched in the presence of a Magistrate or a Gazetted Officer. Contemplating that option to be searched in the presence of a Magistrate is given, and a search of the accused is conducted, and during the process, he is also questioned in the presence of the Magistrate. At this time, the accused may provide

P a g e | 39 ( 2025:HHC:24428 )

information under Section 27 of the Evidence Act to the Investigating Officer, which is partly confessional in nature and is taken down in writing and witnessed

.

by the Magistrate by adhering to the requirement of

attestation. In such a situation, the accused would be faced with severe consequences because the prosecution would then, by lifting the prohibition

contained in Section 26 of the Evidence Act, insist to prove the whole of the information as amounting to a confession made in the presence of a Magistrate. Thus, the requirement seeking attestation of the

memorandum prepared under Section 27 of the Evidence Act does not have any logic or rationale behind it."

43. Therefore, the disclosure statement cannot be

discarded on the ground that independent witnesses were not

associated.

44. Therefore, it was duly proved on record that the

telephone cable was stolen. The burnt wire and copper wire were

recovered from the shop of accused Ajay Thakur, and the copper

wire was recovered at the instance of accused Sonu Ram. The

accused denied the prosecution's case in its entirety and did not

provide any explanation for the possession of the telecom cable.

Section 114 Illustrations (a) provides that a person found in

possession of the stolen goods soon after the theft is presumed to

be a thief or the receiver of the stolen property. It was laid down by

the Hon'ble Supreme Court in Dakkata Balaram Reddy v. State of

P a g e | 40 ( 2025:HHC:24428 )

A.P., (2023) 19 SCC 461: 2023 SCC OnLine SC 474 that where the

accused was found in possession of the stolen goods, a

.

presumption would arise under Section 114 of the Indian Evidence

Act and the burden to rebut the presumption is upon the accused.

It was observed at page 471:

"27. In this regard, it may also be noted that A-2 was found in possession of a bag carrying some of the stolen

ornaments and, therefore, such possession itself speaks against him, in terms of Section 114(a) of the Evidence Act, 1872. Being a fact especially within his knowledge, it was for

A-2 to explain as to how he came to be in possession of

those stolen ornaments, under Section 106 of the Evidence Act, 1872. However, no explanation was offered by him. As regards A-1, it is the prosecution's case that he confessed to the commission of the crime and upon being questioned as

to the stolen gold ornaments, he himself went into the other room in his house and brought out a bag containing the gold ornaments. This part of his confession would, therefore, be

admissible under Section 27 of the Evidence Act, 1872, as it led to the recovery of the stolen gold ornaments."

45. Therefore, the learned Courts below were justified in

concluding that the accused was either a thief or receiver of the

stolen property. In the absence of any explanation, learned Courts

below were justified in holding the accused Sonu Ram guilty of the

commission of an offence punishable under Section 379 of IPC

based on his disclosure statement and the accused Ajay Thakur

P a g e | 41 ( 2025:HHC:24428 )

guilty of the commission of an offence punishable under Section

411 of the IPC based on his recent possession.

.

46. The learned Trial Court sentenced the accused Sonu

Ram to undergo simple imprisonment for a period of 01 year and

pay a fine of ₹1,000/-. Learned Trial Court had also sentenced the

accused Ajay Thakur to undergo simple imprisonment for one year

and pay a fine of ₹1,000/- for the commission of an offence

punishable under Section 411 of IPC. Considering the fact that the

public was deprived of the facility of the telephone for a "petty

gain", the sentence of one year cannot be said to be excessive and

no interference is required with it.

47. No other point was urged.

48. In view of the above, the present revision fails, and the

same is dismissed.

49. Records of the learned Courts below be sent back

forthwith, along with a copy of this judgment.

(Rakesh Kainthla) Judge 28th July, 2025 (Shamsh Tabrez)

 
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