Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Safeek Qureshi vs State Of Uttarakhand
2026 Latest Caselaw 1946 UK

Citation : 2026 Latest Caselaw 1946 UK
Judgement Date : 16 March, 2026

[Cites 16, Cited by 0]

Uttarakhand High Court

Safeek Qureshi vs State Of Uttarakhand on 16 March, 2026

Author: Ravindra Maithani
Bench: Ravindra Maithani
  IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL

                Criminal Appeal No. 35 of 2021
Safeek Qureshi                                            ...... Appellant

                                     Vs.

State of Uttarakhand                                     ..... Respondent
Present:
Mr. Vikas Kumar Guglani, Advocate for the appellant.
Mr. B.N. Molakhi, D.A.G. for the State of Uttarakhand.

                Criminal Appeal No. 91 of 2021

Rohit                                                     ...... Appellant

                                     Vs.

State of Uttarakhand                                     ..... Respondent
Present:
Mr. Vikas Anand, Advocate for the appellant.
Mr. B.N. Molakhi, D.A.G. for the State of Uttarakhand.

               Criminal Appeal No. 100 of 2021
Amir Mohammad @ Chotu                                     ...... Appellant

                                     Vs.

State of Uttarakhand                                     ..... Respondent
Present:
Mr. Vikas Anand, Advocate for the appellant.
Mr. B.N. Molakhi, D.A.G. for the State of Uttarakhand.

               Criminal Appeal No. 101 of 2021

Nizamuddin                                                ...... Appellant

                                     Vs.

State of Uttarakhand                                     ..... Respondent
Present:
Ms. Khushi Chaudhary, Advocate holding brief of Mr. B.D. Pande, Advocate for
the appellant.
Mr. B.N. Molakhi, D.A.G. for the State of Uttarakhand.

               Criminal Appeal No. 137 of 2021
Shaukin Mewati                                            ...... Appellant

                                     Vs.

State of Uttarakhand                                     ..... Respondent
Present:
Mr. Vikas Kumar Guglani, Advocate for the appellant.
Mr. B.N. Molakhi, D.A.G. for the State of Uttarakhand.
                                     2




                              JUDGMENT
Coram:      Hon'ble Ravindra Maithani, J.
            Hon'ble Siddhartha Sah, J.

Hon'ble Ravindra Maithani, J. (Oral)

               Since    all   the       appeals   arise   from   common

judgment, they are heard together and are being decided by this

common judgment.

2. The instant appeals are preferred against the

judgment and order dated 21.01.2021, passed in Special Sessions

Trial No.53 of 2016, State Vs. Rohit and others, by the court of

Special Judge, POCSO/Additional Sessions Judge/FTC, Haldwani

District Nainital. By it, the appellants have been convicted under

Sections 395, 376-D, and Section 5(g)/6 of the Protection of

Children from Sexual Offences Act, 2012 (the POCSO Act). They

have been sentenced as hereunder:-

A. Under Section 395 IPC, to undergo rigorous imprisonment for a period of 10 years, with a fine of Rs.10,000/- each. In default of payment of fine, to undergo simple imprisonment for a further period of two months.

B. Under Section 376-D IPC, to undergo rigorous imprisonment for life with a fine of Rs.20,000/- each. In default of payment of fine, to undergo simple imprisonment for a further period of two months.

C. Under Section 5(g)/6 of the POCSO Act, to undergo rigorous imprisonment for life with a fine of Rs.20,000/-each. In default of payment of fine, to undergo simple imprisonment for a further period of two months.

The appellants Nizamuddin and Safeek Qureshi

have also been convicted under Section 412 IPC and sentenced to

undergo rigorous imprisonment for a period of 10 years with a fine

of Rs.10,000/-each. In default of payment of fine, to undergo

simple imprisonment for a further period of two months.

The appellant Nizamuddin has also challenged the

judgment and order dated 21.01.2021, passed in Special Sessions

Trial No.45 of 2016, State Vs. Nizamuddin, by the court of Special

Judge, POCSO/Additional Sessions Judge/FTC, Haldwani District

Nainital. By it, the appellant Nizamuddin has been convicted

under Section 4/25 of the Arms Act, 1959 ("the Arms Act"), and

sentenced to undergo rigorous imprisonment for a period of 6

months with a fine of Rs.1,000/-each. In default of payment of

fine, to undergo simple imprisonment for a further period of one

month.

3. Heard learned counsel for the parties and perused

the record.

4. The prosecution case, briefly stated, is as follows:

In the intervening night of 23/24.07.2016, at 2:00 in the morning,

10-12 miscreants, armed with lathi, danda and country made

pistols entered into the house of PW1, the mother of the victims,

and assaulted the family members and looted various articles,

including the jewelleries, etc.. They also committed rape on the

daughters of PW1, namely PW3, victim S, and PW5, victim U. The

report of the incident was lodged by PW1, the mother of the

victims, on 24.07.2016, at Police Station Ramnagar, District

Nainital, on the same date. PW3, victim S and PW5, victim U, were

medically examined on 24.07.2016. PW3, victim S, was examined

at 01:18 p.m. She refused for internal examination. In the history

of her medical examination, she has stated that one of the

assailants did insert his finger in her vagina, but there was no

bleeding and no injury on any part of the body. PW5, victim U,

was examined on 24.07.2016, at 1:28 p.m. She also did not have

any injury on her person. She has also narrated the same story,

as was told by another victim, PW3, victim S.

5. It is the prosecution case that both the victims

were again medically examined. PW3, victim S, was examined on

26.07.2016, at 12:30 p.m. and certain injuries were found on her

person, though she narrated the same story about the incident

which she had narrated on 24.07.2016, and PW5, victim U, was

again medically examined on 24.07.2016, at 12:30 p.m. At that

time also, certain injuries were noted on her person. He has also

narrated the same story, which she had narrated at the time of

her medical examination on 24.07.2016. The statements of both

these victims were recorded under Section 164 of the Code of

Criminal Procedure, 1973 ("the Code"). The clothes, which they

wore at the time of the incident, were taken into custody.

6. According to the prosecution case, the appellant

Rohit, on his own, approached the Police at Chowki Peerumdara

on 26.08.2016. He revealed that he was involved in the offence.

He named other appellants also. Thereafter, at the instance of the

appellant Rohit, a vehicle driven by Guddu was intercepted, where

the appellant Nizamuddin was one of the occupants. From the

possession of the appellant Nizamuddin, a knife was recovered.

The appellant Nizamuddin and Guddu had then revealed that they

had kept the looted articles in the shop of Guddu. Thereafter, at

the instance of appellant Nizamuddin and Guddu, from the

possession of the appellant Nizamuddin, jewellery was recovered.

According to the prosecution, jewellery was also recovered at the

instance of Guddu. The recovery memo of it was also prepared.

Based on recovery of knife from the possession of the appellant

Nizamuddin, a separate Case Crime No. 251 of 2016, under

Section 4/25 of the Arms Act, was also lodged against the

appellant Nizamuddin. The Investigation Officer ("IO") prepared

site plan of the place of incident, place of recovery, etc. The

clothes of the victims and that of the accused persons were sent

for forensic examination, but it did not support the prosecution

case. Nothing was detected on those clothes.

7. After completion of the investigation, the IO

submitted chargesheet against the appellants and one Guddu for

offence under Sections 395, 376-D, 412 read with Section 34 and

3/4/16 of the POCSO Act. Separate charge sheet was submitted

under Section 4/25 of the Arms Act against the appellant

Nizamuddin and one Guddu. Initially on 02.06.2017, charges

under Sections 395, 376D and 5(g)/6 of the POCSO Act was

framed against the appellants Rohit, Shaukin Mewati, Safeek

Qureshi and Amir Mohammad alias Chotu, and charges under

Sections 395, 376D, 412 IPC and 5(g)/6 of the POCSO Act was

framed against the appellant Nizamuddin and one Guddu charge

under Section 4 read with 25 of the Arms Act was also framed

against the appellant Nizamuddin. But, subsequently, by the

order dated 22.07.2019, the court framed joint charges against all

the appellants and one Guddu under Sections 395, 376D IPC and

Section 5(g)/6 of the POCSO Act and Section 412 IPC was framed

against the appellant Nizamuddin and Safeek Qureshi. One

Guddu was also charged under Section 412 IPC. The appellant

Nizamuddin was also charged for the offences under Section 25 of

the Arms Act. The appellants did not admit the charges. They

claimed trial.

8. In order to prove its case, the prosecution examined

15 witnesses namely:-PW1, the mother of the victims; PW2, the

father of the victims; PW3, victim S; PW4, Jagmohan Singh Rawat;

PW5, victim U; PW6, S.I. Shweta Negi; PW7, Dr. Archna Kaushik;

PW8, Dr. Chandra Pant; PW9, brother of the victims; PW10, S.I.

Ravindra Kumar Kaushal; PW11, Sanjay Kumar Pandey; PW12,

Dinkar Singh; PW13, Bharat Singh Sammal; PW14, Paritosh

Verma; PW15, the sister of the victims.

9. During trial, by the order dated 07.12.2020, the court

recorded that since Guddu was declared a juvenile, therefore, his

file was separated.

10. It is admitted at Bar that enquiry of Guddu was

referred to the Juvenile Justice Board, Nainital, but he was tried

as an adult in Special Sessions Trial No.12 of 2021, State Vs.

Guddu, in the court of FTC/Additional Sessions Judge/Special

Judge (POCSO), Haldwani, District Nainital ("the connected trial"),

and in the connected trial, on 05.05.2022, Guddu had been

acquitted of the charges under Sections 395, 376D, 412 IPC and

Section 5(g)/6 of the POCSO Act.

11. The appellants were examined under Section 313 of

the Code. According to them, they have been falsely implicated in

the case.

12. After hearing the parties, by the impugned judgment

and order, the appellants have been convicted and sentenced as

stated hereinbefore.

13. Learned counsel appearing for the appellants

submits that it is a no evidence case; the appellants have been

convicted without any evidence. He raised the following points in

his submission:-

               a)      The FIR is not named.

               b)      The witnesses of facts have stated that

               they did not see the assailants, as they had

               masked their faces.

               c)      No    test        identification   was   done.   The

appellants have not been identified in the court.

d) With regard to identification whatever has

been stated by PW3, victim S, that is not reliable.

It is not credible.

e) During the initial medical examination of

the victims held on 24.07.2016, no injuries were

found on their person by PW8, Dr. Chandra Pant,

which she has confirmed also, but, subsequently,

when their medical examination was done on

26.07.2016, injuries were found. Those injuries

cannot be connected with the alleged offence.

f) The sequel of events is also much doubtful

as PW3, victim S, has stated that one of the

miscreants had inserted his finger in her vagina,

which she told in her statement recorded under

Section 164 of the Code and in court also,

whereas, PW1, the mother of the victims, tells in

court that the PW3, victim S, was raped before

her.

g) PW5, victim U, in her statements recorded

during investigation tells that she was raped, but

in court she tells that one of the miscreants had

inserted his finger in her vagina, and explains that

it is rape.

h) The alleged recovery from appellant

Nizamuddin with regard to a knife and jewellery is

totally non-reliable.

i) Insofar as recovery of jewellery from

appellant Nizamuddin on 26.08.2016 is

concerned, it cannot be connected with the

offence. Whatever has been stated by PW11,

Sanjay Kumar Pandey, PW13, Bharat Singh

Sammal and PW14, Paritosh Verma, about the

identification of articles allegedly recovered from

the appellant Nizamuddin cannot be read into

evidence because according to the PW14, Paritosh

Verma, the IO, PW11, Sanjay Kumar Pandey, had

brought all the articles for recovery, and it was

done in his presence. But it is stated that any

statement given by the witness, even at the time of

identification of articles in the presence of the IO,

is hit by the provisions of Section 162 of the Code,

and it is inadmissible.

14. In support of his contentions, learned counsel for

the appellants has placed reliance upon the principles of law, as

laid down by the Hon'ble Supreme Court in the case of

Chunthuram Vs. State of Chattisgarh, (2020) 10 SCC 733.

15. In the case of Chunthuram (supra), the Hon'ble

Supreme Court has discussed the situation when the police is

present at the time of identification, and held that any statement

given by witnesses under such circumstances could be hit by

Section 162 of the Code. In Para 11, the Hon'ble Supreme Court

observed as follows:-

"11. The infirmities in the conduct of the test identification parade would next bear scrutiny. The major flaw in the exercise here was the presence of the police during the exercise. When the identifications are held in police presence, the resultant communications tantamount to statements made by the identifiers to a police officer in course of investigation and they fall within the ban of Section 162 of the Code. (See Ramkrishan Mithanlal Sharma v. State of Bombay, AIR 1955 SC 104.)"

16. It is further argued that the evidence of PW3,

victim S, with regard to identification, bare no weightage under

such circumstances, particularly when it is admitted case that the

assailants had masked their faces and their faces were not visible

when allegedly the dacoity was done. In this regard, learned

counsel for the appellants has placed reliance on the principles of

law as laid down by the Hon'ble Supreme Court in the case of

Dana Yadav alias Dahu and Others v. State of Bihar, (2002) 7

SCC 295. In the case of Dana Yadav (supra), the Hon'ble Supreme

Court curled up the principles with regard to test identification. In

Para 38(e), the Hon'ble Supreme Court observed as follows:-

"38(e) Failure to hold test identification parade does not make the evidence of identification in court inadmissible, rather the same is very much admissible in law, but ordinarily identification of an accused by a witness for the first time in court should not form the basis of conviction, the same being from its very nature inherently of a weak character unless it is corroborated by his previous identification in the test identification parade or any other evidence. The previous identification in the test identification parade is a check valve to the evidence of identification in court of an accused by a witness and the same is a rule of prudence and not law."

17. On the other hand, learned State Counsel submits

that one of the appellants, Rohit, approached the IO on his own

admitting that the offence was committed by him and other

appellants; based upon it, on 26.08.2016, appellant Nizamuddin

and one Guddu were apprehended, and from the possession of the

appellant Nizamuddin, jewellery and a knife was recovered. It is

argued that the identification of the appellants is based on the

statement of appellant Rohit for himself and for other appellants.

18. With regard to injuries, and discrepancies on the

medical examination of PW3, victim S, and PW5, victim U, held on

24.07.2016 and 26.07.2016, learned State Counsel submits that

on 24.07.2016, both the victims did not agree for internal

examination and in a cursive manner that examination was done.

Subsequently, when the medical examination was done on

26.07.2016, the injuries were noted. It supports the prosecution

case.

19. Before the arguments are appreciated, it would be

apt to examine as to what the witnesses have stated in their

deposition.

20. PW1 is the mother of the victims. She has stated

that on the date of incident, 10-12 miscreants entered in their

house. They started beating the family members. They were armed

with country-made pistols, knife and sabbal. One of them, took

the PW3, victim S in the room and raped her. Thereafter, they

caught hold of PW5, victim U and raped her also. They looted

various articles. Thereafter, they took the PW5, victim U alongwith

them towards temple and she was dropped in the state of

unconsciousness. They also threatened her to life. The PW5,

victim U, when she regained consciousness, revealed that the

miscreants took her towards temple and disrobed her. This

witness has lodged the FIR, Ex. A1. This is what she has proved.

21. PW2 is the father of the victims. He has

corroborated the statement of PW1 mother of the victims. He is

not eyewitness. But according to him, he was called in the

Ramnagar court for identification of the articles. He had identified

the jewelery, but one Hansuli, he did not identify.

22. PW3 is victim S and PW5 is victim U. Both have

supported the statement of PW1 their mother as to what had

happened on the date of incident. According to PW3 the victim S,

one of the miscreants took her inside. He inserted his finger in her

vagina. Thereafter, he also took PW5 victim U inside the room,

where she was crying. She has stated that she was mercilessly

beaten up and their belongings were taken up by those

miscreants. Thereafter, they went to police. She has also proved

her statement recorded under Section 164 of the Code, which is

Ex. A2. Just above her cross examination, this witness PW3, the

victim S has identified three persons, namely, appellants Rohit,

Nizamuddin and one Guddu. She has also identified the appellant

Safeek Qureshi as the person, who inserted his finger in her

vagina.

23. PW5 is another victim U. She has also

corroborated the statement of PW1 her mother. According to her,

one of the miscreants entered his finger in her vagina. It may be

noted that PW5 victim U in statement recorded under Section 164

of the Code has stated that she was raped. According to PW5

victim U, after looting and beating the family members, she was

taken by the miscreants at a distance. She was harassed, tortured

and subsequently dropped by them in her house.

24. PW6 Shweta Negi is the Inspector, Police. She had

taken into custody the clothes worn by the victims at the time of

incident and prepared recovery memo Ex. A6. She prepared the

site plan Ex. A7. According to her, on 26.08.2016, PW11 Sanjay

Kumar Pandey, Inspector, was informed that the appellant Rohit

wants to give certain information to Police with regard to the

offence. Thereafter, the appellant Rohit told the police that he had

committed the offence alongwith other appellants. PW6 Shweta

Negi has stated that on that date, at the instance of the appellant

Rohit, a car driven by Guddu was intercepted. Appellant

Nizamuddin was one of its occupants. From the possession of the

appellant Nizamuddin, a knife was recovered and a separate

offence under Section 4/25 of the Arms Act, was lodged against

him. She also tells that at the instance of the appellant

Nizamuddin and Guddu, jewellery was also recovered.

25. PW4 Head Constable, Jagmohan Singh Rawat

recorded chik FIR and made its entry in the General Diary of the

Police Station. He has stated about it.

26. This Court is not discussing the evidence qua

Guddu because he has already been acquitted in the connected

trial.

27. PW8 Dr. Chandra Pant did examine PW3 victim S

on 24.07.2018 at 1:18 p.m., She has stated that on that date, the

victim had told it to her that the miscreants had entered into their

house in the midnight. They were assaulted and one of the

miscreants had inserted his finger in his vagina and thereafter,

left her. She has proved her examination report qua PW3 victim S

Ex. A12 and tells that there were no marks of injury on her

person. She has also proved the injury report of PW5 victim U,

which is Ex. A13. Similarly, according to her, the victim had told

her that one of the miscreants has entered his finger in her

vagina.

28. PW7 Dr. Archana Kaushik did examine the victims

on 26.07.2016. According to her, the same story was told to her

by both the victims. She had noted many contusions, abraded

contusions in the person of the PW3 victim S. She has proved the

medical examination report Ex. A8. She has also proved the

pathology report Ex. A9. PW7 Dr. Archana Kaushik has also

examined PW5 victim U on 26.07.2016. She has noted injuries on

her cheeks which were contusions, but there was no internal

injury. She has proved the medical examination report Ex. A10

and pathological report Ex. A11.

29. PW9 is the witness of recovery memo, by which

the IO had taken the clothes of the victims and masks of the

miscreants, which this witness later on found in the forest. He has

stated about those articles.

30. PW10 SI, Ravindra Kumar Kaushal is the IO of the

case under Arms Act against the appellant Nizamuddin. He has

proved his site plan Ex. A14 and charge sheet Ex. A15. He has

stated about Guddu, but as stated, the trial of Guddu has already

been concluded.

31. PW11 Sanjay Kumar Pandey was Inspector, Police.

He has stated that the appellant Rohit had approached him and

revealed that he had committed the offence alongwith other

appellants. At his instance, thereafter, a car driven by Guddu was

intercepted. The appellant Nizamuddin was one of its occupants.

Then a search was made and from the possession of the appellant

Nizamuddin, a knife was recovered. They were arrested. He has

proved those articles. According to PW11 Sanjay Kumar Pandey,

the appellant Nizamuddin and Guddu had then told that they had

kept the looted jewellery in the shop of Guddu. They visited the

place and at the instance of the appellant Nizamuddin, jewellery

was recovered, of which recovery memo Ex. A21 was prepared.

This witness has also stated about the recovery of jewellery made

at the instance of the appellant Safeek Qureshi on 20.09.2016. It

may be noted that, in fact, this jewellery was not identified by any

of the witnesses, even as per the prosecution.

32. PW12 Dinkar Singh has proved the date of birth of

the PW5 victim U. He has also proved the extract of the school

register, which is Ex. A25.

33. PW13 Bharat Singh Sammal is the witness of test

identification of the articles. He was a prosecution officer.

34. PW14 Paritosh Verma was SDM, in whose

presence, the identification was done when articles were brought

by the IO alongwith the witness wherein he works. He has proved

the memo of it Ex. A26.

35. PW15 is the sister of the victims. She has stated

about the incident and had told that she had identified the

appellant Rohit, who happens to be her maternal uncle.

36. FIR does not reveal as to who were the miscreants.

First and foremost, it has to be seen as to whether the appellants

or any of them have been identified by witnesses or any of them.

37. There are four witnesses of fact, which are PW1

mother of the victims, PW3 victim S, PW5 victim U and PW15

sister of the victims. PW1 is mother of the victims, she has stated

about the incident, but in the very beginning lines of her

examination-in-chief, she tells that the miscreants had masked

their faces and in Page 3 middle lines of her statement, she tells

that all the miscreants have masked their faces with cloth. She

could not identify any of them. PW3 victim S at one stage in page

5 bottom line to page 6 top of her examination has identified some

of the appellants. But the question is as to how they were

identified? In her cross examination recorded on 20.02.2018, in

the beginning paragraph, PW3 victim S says that on the date of

incident, she could not identify any of the miscreants. They had

masked their faces. Only their eyes were visible. This is what PW5

another victim U has stated. In page 5 of her statement, she tells

in para 10 that the miscreants had masked their faces, only their

eyes were visible. But in para 27, she explains that she had seen

the miscreants coming from the gate, therefore, she can now

identify them. The question is if at the time of incident these

victims have not identified the miscreants, how could on

subsequent day, they could identify the miscreants.

38. Interestingly, there is another witness PW15, who

is sister of the victims, as stated, she has also stated about the

incident and had told that she had identified the appellant Rohit,

who happens to be her maternal uncle (statement of PW15 sister

of the victims 2nd page midlines). The question is if PW15, the

sister of the victims has identified his maternal uncle Rohit as one

the miscreants, what prevented her to reveal it ot PW1, her

mother, that Rohit was one of the miscreants The statement of

PW15 the sister of the victims with regard to the identification of

the appellant Rohit at the time of incident is not inspiring any

confidence.

39. There is another aspect of the matter also.

According to PW15, the appellant Rohit was her maternal uncle,

whose mask was slipped during the incident and she could

identify him. He was not a stranger to the family as per PW15

sister of the victims. He was her maternal uncle, which means,

there was an opportunity for the PW1 mother of the victim, PW3

victim S and PW5 victim U, to identify the appellant Rohit, but

none of them have stated that they identified any of the

miscreants. In fact, as stated, according to the PW1, mother of the

victims, PW3 victim S and PW5 victim U, all the miscreants have

masked their faces with cloths and they could not identify any of

them except to see their eyes. Therefore, there is no material

which could suggest even that the appellants or any of them was

ever identified. There have been no test identification parade

conducted, as stated by the IO. According to the IO, there was no

purpose to conduct test identification parade of the appellants as

the miscreants had masked their faces at the time of incident. It

also does not support the statements of PW15, the sister of the

victims, who tells that the mask of the Rohit had slipped at the

time of incident and therefore, she could identify him.

40. There has been no identification of the appellants

and in view of it, in fact, on this count alone, the entire

prosecution case fails and make the appellants liable for acquittal.

41. There is another aspect of the matter. According to

PW1 mother of the victim, PW3 victim S and PW5 U, they were

badly beaten up by the miscreants. But when PW3 victim S and

PW5 U were examined on 24.07.2016, there was no injury on

their persons. In fact, specifically when PW8 Dr. Chandra Pant

was asked, in para 3 of her cross examination PW8 Dr. Chandra

Pant has stated when she examined the victims there were no

injury on their persons. If it is so, how could injuries were

detected on their persons by PW7 Dr. Archana Kaushik on

26.07.2016? Where those injuries post alleged incident? It further

doubts the prosecution case.

42. Insofar as, recovery from the appellant

Nizamuddin is concerned, according to the witnesses, the test

identification of the recovered jewellery was done by the PW14

Paritosh Verma in the presence of PW13 Bharat Singh Sammal

and PW Ravindra Kumar Kaushal, the IO.

43. In view of the principles of law, as laid down by the

Hon'ble Supreme Court in the case of Chunthuram (supra), the

presence of IO vitiates the identification proceedings because any

communication made by the witness is hit by 162 of the Code,

which is same position in the instant case.

44. The appellant Nizamuddin has also been charged

for keeping a knife without any valid authority. PW6 Shweta Negi

and PW11 Sanjay Kumar Pandey are witnesses to it. According to

them, on 26.08.2016, they were told by the appellant Rohit about

the commission of offence by him other appellants and thereafter,

the appellant Nizamuddin and one Guddu were intercepted. It is

admitted to both these witnesses that there were other people

around from public, but none of them is a witness. PW11 Sanjay

Kumar Pandey has categorically stated that before search of the

appellant Nizamuddin, the police party had searched each other

to ensure that none carries any prohibited article. But, he admits

in page 2 of his cross examination done on 04.09.2018 that PW6

Shweta Negi was not searched by anyone because there was no

other lady police officer. In fact, the recovery memo of the knife

Ex. A17 does not record that the police party did search each

other to avoid possibility of any planting of prohibited articles.

45. Having considered the statements of PW6 Shweta

Negi and PW11 Sanjay Kumar Pandey and other attending factors,

we are of the view that their evidence is not such credible which

may bring home the guilt of the appellant Nizamuddin for offence

under Section 25 of the Arms Act.

46. In view of the foregoing discussion, we are of the

view that the prosecution has not been able to prove the charge

levelled against the appellants and all the appellants ought to

have been acquitted of the charges. Learned court below

committed an error in convicting and sentencing them. Therefore,

the appeals deserve to be allowed.

47. All the appeals are allowed.

48. The judgment and order dated 21.01.2021, passed

in Special Sessions Trial No.53 of 2016, State Vs. Rohit and

others, and Special Sessions Trial No. 45 of 2016, State Vs.

Nizamuddin by the court of Special Judge, POCSO/Additional

Sessions Judge/FTC, Haldwani District Nainital are set aside.

49. The appellants are acquitted of the charge under

Sections 395, 376D and 5(g)/6 of the POCSO Act. The appellants

Nizamuddin and Safeek Qureshi are acquitted of the charge under

Section 412 IPC. The appellant Nizamuddin is also acquitted of

the charge under Section 4/25 of the Arms Act.

50. Appellants are in jail. Let they be released

forthwith, if not wanted in any other case, subject to their

furnishing personal bonds and two sureties by each one of them,

each of the like amount to the satisfaction of the court concerned

under Section 437 A of the Code.

51. Let a copy of this judgment be sent to the court

below along with the original records.

(Siddhartha Sah, J.) (Ravindra Maithani, J.) 16.03.2026

Jitendra/Ravi

 
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 : Media

 
 
Latestlaws Newsletter