Sunday, 31, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhimrao Trimbakrao Ingle Vs. State of Maharashtra [1986] INSC 174 (19 August 1986)
1986 Latest Caselaw 174 SC

Citation : 1986 Latest Caselaw 174 SC
Judgement Date : 19 Aug 1986

    
Headnote :
The appellants were found guilty under section 5 of the Bombay Prevention of Gambling Act of 1887. Additionally, appellant number 6 was convicted under section 4 of the same Act. Upon reviewing the evidence, the Sessions Court determined that the prosecution did not prove that appellant number 6 was profiting from charges for the use of the office room where the gaming occurred, concluding that it did not qualify as a \'common gaming house\' as defined in section 3(ii). Consequently, the offense attributed to appellant number 6 did not fall under section 4.

However, the court did find all the appellants guilty of an offense under section 5, relying on section 7, which allows for presumptive evidence of operating or gaming in a common gaming house. This decision was upheld by the High Court.
 

Bhimrao Trimbakrao Ingle Vs. State of Maharashtra [1986] INSC 174 (19 August 1986)

THAKKAR, M.P. (J) THAKKAR, M.P. (J) RAY, B.C. (J)

CITATION: 1987 AIR 533 1986 SCR 613 1986 SCC (4) 91 JT 1986 188 1986 SCALE (2)352

ACT:

Bombay Prevention of Gambling Act, 1887-Ss. 3(ii), 5 and 7-'Common gaming house'-What is-Conviction for offence under s. 5-When arises.

HEADNOTE:

The appellants were convicted under s. 5 of the Bombay Prevention of Gambling Act 1887. Appellant no. 6 was also convicted under s. 4 of the Act. In the appeal, the Sessions Court on an appreciation of evidence came to the conclusion that the prosecution had failed to establish that appellant no. 6 was deriving any profit or gain by way of charges for the use of the room of the office in which gaming was taking place and that accordingly it was not a 'common gaming house' within the meaning of s. 3(ii), and therefore the offence committed by appellant no. 6 would not fall under s.

4. It, however, recorded a finding of guilt against all the appellants for an offence under s. 5 seeking support from s.7, which provides for presumptive proof of keeping or gaming in a common gaming house. This view was affirmed by the High Court.

Allowing the appeal to this Court, ^

HELD: 1. An offence under s. 5 can be committed only provided the persons concerned were gaming or were present for the purpose of gaming in a 'common gaming house'. [615F]

2. What was held to be 'not' a 'Common Gaming House', having regard to the fact that evidence adduced by the prosecution was considered unacceptable could not have been held to be a common gaming house by recourse to the presumption under section 7. What is not a 'common gaming house' in fact in the light of evidence cannot become a common gaming house by reason of a presumption. [615C-D]

3. The Sessions Court was in error in convicting the appellants for an offence under Section 5 which can be committed only provided 614 the persons concerned were gaming or were present for the purpose of gaming in a 'common gaming house'. The High Court was in error in failing to appreciate the import of the said finding recorded by the Court on the basis of the appreciation of evidence. [615F-G]

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 28 of 1977 From the Judgment and Order dated 16.12.1976 of the Bombay High Court in Criminal Rev. Appln. No. 79 of 1976.

A.K. Sanghi for the Appellants.

A.M. Khanwilkar and A.S. Bhasme for the Respondent.

The Judgment of the Court was delivered by THAKKAR, J. Whether or not it was a 'common gaming house' is the question. Not is the answer.

The appellants were convicted for an offence under Section 5 of the Bombay Prevention of Gambling Act, 1887 (hereinafter called 'the Act') as it stood in 1972 for being found in a 'common gaming house' where they had assembled for the purpose of gaming. Appellant no. 6 was also convicted for an offence under Section 4 of the Act, for using a room as a common gaming house. The Sessions Court exercising appellate jurisdiction came to the conclusion that the gaming was taking place in an office of the (Agricultural) Soil Conservation Department and that the room in which the gaming was taking place was not a 'common gaming house' within the meaning of Section 3(ii)2 of the Act. On reaching the conclusion that it was not a 'common gaming house', the Sessions Court came to the conclusion that the offence committed by Appellant No. 6 would not fall under Section 4 of the Act.

The Sessions Court, however, recorded a finding of guilt against ___________________________________________________________ 1. As defined by section 3(ii) of the Act.

2. Section 3 (ii): "In this Act, 'common gaming house' means: In the case of any other form of gaming, any house, room or place whatsoever in which any instruments of gaming are kept or used for the profit or gain of the persons owning, occupying, using or keeping such house, room or place by way of charge for the use of such house, room or place or instruments or otherwise howsoever." 615 the appellants including Appellant No. 6 for an offence under Section 5 of the Act seeking support from Section 7/1 of the Act which provides for presumptive proof of keeping or gaming in a common gaming house.

Even though on an appreciation of evidence adduced by the prosecution the Sessions Court came to the conclusion that the prosecution had failed to establish that Appellant No. 6 was deriving any profit or gain by way of charges for the use of the room in question and that accordingly it was not a 'common gaming house', the Court strangely enough held that it was a common gaming house within the meaning of Section 3(ii) of the Act by reason of the presumption under Section 7 of the Act. What was held to be 'not' a 'Common Gaming House', having regard to the fact that evidence adduced by the prosecution was considered unacceptable could not have been held to be a common gaming house by recourse to the presumption under section 7. The presumption is a rebuttable presumption which was not required to be rebutted by the defence inasmuch as the proseuction evidence was discredited and rejected and the presumption stood rebutted on that account. What is not a 'common gaming house' in fact in the light of evidence cannot become a common gaming house by reason of a presumption under section 7. The reason is neither far to seek nor obsecure. What the prosecution is required to establish by recourse to the presumption is that the room is a 'common gaming house' as defined in the dictionary of Section 3(ii) that is to say that the occupier is collecting charges for the use of the room. When evidence in adduced and the prosecution fails to establish that such charges are in fact collected, how can the Court hold in the face of its own finding that such charges are collected, that even so it is a 'common gaming house' because of the presumption? The Sessions Court was in error in convicting the appellants for an offence under Section 5 which can be committed only provided the persons concerned were gaming or were present for the purpose of gaming in a 'common gaming house'. The High Court was in error in failing to appreciate the import of the said

1. Section 7: When any instruments of gaming has been seized in any house, room or place entered under section 6 or about the person of any one found therein, and in the case of any other thing so seized if the court is satisfied that the Police Officer who entered such house, room or place had reasonable grounds for suspecting that the things so seized was an instrument of gaming, the seizure of such instrument or thing shall be evidence, until the contrary is proved, that such house, room or place is used as a common gaming- house and the persons found therein were then present for the purpose of gaming, although no gaming was actually seen by the Magistrate or the Police Officer or by any person acting under the authority of either of them.

616 finding recorded by the Court on the basis of the appreciation of evidence that in fact it was not a 'common gaming house' as found by the Sessions Court, and confirmed by the High Court. None of the appellants could therefore be convicted for an offence under Section 5/1 The appeal is, therefore, allowed. The order of conviction and sentence is set aside.

A.P.J. Appeal allowed.

 

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter