Delhi High Court High Court

Ex. Maj.Anil Behl vs Uoi & Anr. on 2 December, 2009

Delhi High Court
Ex. Maj.Anil Behl vs Uoi & Anr. on 2 December, 2009
Author: Pradeep Nandrajog
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                   Judgment Reserved on: 23rd November, 2009
                   Judgment Delivered on: 2nd December, 2009

+                       LPA No.485/1998

       EX. MAJ.ANIL BEHL                     ....Appellant
                 Through:     Mr.A.K.D.Sayene, Advocate for
                              Mr.Asim Vachher, Advocate

                              Versus

       UOI & ANR.                              ....Respondents
                 Through:     Ms.Jyoti Singh, Advocate and
                              Mr.Amandeep Joshi, Advocate

       CORAM:
       HON'BLE MR. JUSTICE PRADEEP NANDRAJOG
       HON'BLE MR. JUSTICE SURESH KAIT

     1. Whether the Reporters of local papers may be
        allowed to see the judgment?

     2. To be referred to the Reporter or not?      No

     3. Whether the judgment should be reported in the
        Digest?                                   No


PRADEEP NANDRAJOG, J.

1. Vide impugned judgment and order dated 25.8.1998

the writ petition filed by the appellant, challenging his conviction

at a Court Martial and levy of penalty of ‘Cashiered From Service’,

has been dismissed.

2. From a perusal of the pleadings in the writ petition and

the impugned judgment and order it is apparent that the

appellant questioned the verdict of guilt and the sentence

LPA No.485/1998 Page 1 of 12
imposed upon him on 3 counts. It was firstly urged that the

verdict of guilt is based solely and wholly on the confessional

statements made by co-accused Bhagwan Singh, Jagdish Chand

and Suresh Chand and hence the verdict of guilt and the

sentence are contrary to law for the reason the confessions were

subsequently retracted. The second contention urged was that

the wife of the appellant was not permitted to be examined as a

witness in defence and in view of the charges alleged against the

appellant she was a relevant witness. Thus, it was urged that the

appellant being prevented from examining a relevant witness,

the verdict of guilt and the sentence were liable to be set aside.

Lastly, it was urged that the appellant was effectively denied the

services of a defence counsel.

3. All three pleas have been negated by the learned

Single Judge, who, while referring to the confessional statements

made by the three co-accused which were subsequently

withdrawn, has inadvertently referred to an alleged confessional

statement made by the appellant and thus the said finding has

given birth to a 4th plea in appeal; being that, the appellant never

made any confession and that the learned Single Judge has

referred to an relied upon a non-existant confessional statement

made by the appellant. A fifth plea has been urged in appeal,

which we note has not been urged before the learned Single

LPA No.485/1998 Page 2 of 12
Judge; being that, the penalty imposed of being cashiered from

service is disproportionate keeping in view the gravity of the

offence.

4. Before noting the relevant facts, we may note at the

outset, that at the trial of the appellant and his co-accused before

the Court Martial, the authorities never relied upon any

confessional statement made by the appellant. Even the learned

Single Judge has not relied upon any confessional statement

made by the appellant. In para 4 of the impugned decision, while

noting the submission made by learned counsel for the appellant,

the learned Single Judge has referred that the submission urged

was that the confessions made by the appellant and his co-

accused which were retracted could not be relied upon.

5. This is the sole reference in the impugned decision to

the confessional statement made by the appellant. None has

been used at the trial and none has been relied upon by the

learned Single Judge.

6. It is apparent that an inadvertent error, by way of a

narrative of a fact, has inadvertently found its way in para 4 of

the impugned decision. Noting that the said inadvertent

recording of a fact in the narrative of the impugned decision is

inconsequential for the reason while discussing the evidence led

at the trial, the learned Single Judge has not referred to any
LPA No.485/1998 Page 3 of 12
confessional statement made by the appellant, we repel the

challenge to the impugned decision on the 4th count urged in the

appeal.

7. Reverting to the three submissions which were urged

before the learned Single Judge, the facts which require to be

noted, in brief, are that on 26.12.1988 the petitioner, on being

posted with 503 ASC Battalion was required to take over charge

of the stores from Subedar Bijender Singh. The appellant was

required to submit a monthly stock verification by 30 th December

1988; which time according to the appellant was insufficient for

him to physically verify the stocks and hence on the basis of the

previous certificates, acting in good faith, he signed and

submitted the verification certificate pertaining to the stock lying

in the store. The verification was completed on 23.1.1989 when

certain surplus stocks were noted. In between, on 14.1.1989, 14

vehicles with stores were dispatched to Chushul. The petitioner

claims that he had nothing to do with the misappropriation of the

goods loaded in one vehicle which left his store fully loaded and

the goods were siphoned off enroute.

8. Three charge sheets were served upon the appellant.

Two articles of charge were alleged against him under the first

charge sheet and one article of charge each were alleged against

him under the second and the third charge sheet.
LPA No.485/1998 Page 4 of 12

9. Since the appellant has been found not guilty

pertaining to the second charge sheet, the gravement of the

charge under the first and third charge sheet may be noted.

Under the first charge sheet the first charge alleged was that the

appellant committed theft of 240 kgs. of tea and 200 gms. of milk

powder valued at Rs.15,405.60. The second article of charge was

that on 26.12.1988, knowing it to be false, the appellant falsely

certified that there were neither a surplus nor any deficiency in

the store. Under the third charge sheet the appellant was

charged with having committed theft of 1275 kgs Flour (Atta),

475 kgs Dal Chana, 475 kgs Dal Masoor, 475 kgs Dal Urad and

375 kgs Besan (Gram Flour) valued at Rs.19,171.50.

10. The three charge sheets were served upon the

appellant on 27.5.1990 along with the copy of the summary

evidence recorded at the Court of Inquiry. The appellant was

notified that the general Court Martial shall be convened on

2.6.1990.

11. The petitioner engaged Major Lalit Kumar as his

defence officer to defend him at the General Court Martial. On

2.6.1990 Major Lalit Kumar defended the appellant when

proceedings were conducted at the Court Martial. The next date

notified was 4.6.1990, on which date Major Lalit Kumar did not

appear and at the request of the appellant who desired to engage
LPA No.485/1998 Page 5 of 12
another counsel, the proceedings were adjourned to 21.6.1990.

On said date the appellant appeared without any counsel and

told that he desired Major Lalit Kumar to defend him, with further

request that since Major Lalit Kumar could not appear at Leh i.e.

the place where the sittings of the Court Martial were being held,

the venue be changed. The request was declined and one

Sh.Jaskiran Singh was appointed as the defence counsel. No

proceedings were held. Sh.Jaskiran expressed his inability to

defend the appellant and accordingly, at the request of the

appellant, the matter was adjourned to 25.6.1990. On said date

Major Lalit Kumar was present but appellant filed an application

marked ‘Q’ withdrawing his request to engage a defence counsel.

The Court reassembled on 27.6.1990. Notwithstanding the

request to be defended by a defence counsel being withdrawn on

the previous date, Major Lalit Kumar appeared for the appellant

on 27.6.1990 and raised a plea of general jurisdiction of the

General Court Marital under Rule 51 of the Army Rules and

examined 3 witnesses in support thereof. 2 witnesses were

examined by the prosecution to rebut the plea of jurisdiction. On

30.6.1990 the plea of jurisdiction was overruled. On said date

the statement of the officiating Commanding Officer was

recorded. This transpired in the presence of Major Lalit Kumar.

On 5.7.1990 Major Lalit Kumar sought permission to leave trial as

LPA No.485/1998 Page 6 of 12
he had to attend some personal matter. On 6.7.1990 the Court

was adjourned to 13.7.1990 to enable the appellant to engage a

defence counsel. On 13.7.1990 Major Lalit Kumar appeared but

immediately withdrew and thus no trial could take place till

25.7.1990, on which date Capt.Ajay Gupta was appointed as the

Defending Officer for the appellant and the other co-accused as

the Court had no option but to do so in view of the past conduct

of Major Lalit Kumar. Thereafter, evidence was recorded and

after hearing arguments, verdict was pronounced.

12. The plea of the appellant to examine his wife as a

witness was turned down inasmuch as it was opined that she was

not a necessary witness to be examined.

13. Pertaining to not summoning the wife of the appellant

as a witness we note that reason why she was sought to be

summoned as a witness as per the wishes of the appellant is the

fact that 2 bank drafts each in sum of Rs.9,900/- in the name of

the wife of the appellant were recovered from the appellant and

at the trial were proved to have been prepared by the Bank

Manager of the Branch from where the bank drafts were got

issued; namely, Sh.T.Morup. Who also proved the application

submitted by the appellant for bank drafts to be prepared and as

per said witness, money in cash, was deposited by the appellant.

LPA No.485/1998 Page 7 of 12

14. Except for stating that his wife should be summoned

and examined as a witness, no reason was furnished by the

appellant as to what possibly could his wife depose about the two

bank drafts.

15. Even before the learned Single Judge and before us in

appeal, learned counsel for the appellant could not throw any

light on the relevance of examining the wife of the appellant.

16. We shall be dealing with this issue a little later while

discussing the submissions urged by learned counsel for the

appellant.

17. Reverting to the evidence led at the Court Martial, we

note that the prosecution examined as many as 12 witnesses.

Only PW-11 and PW-12 were the witnesses relating to the

confessional statements made by three co-accused i.e.

Sh.Bhagwan Singh, Sh.Jagdish Chand and Sh.Suresh Chand.

Angiyal PW-3, Paldhan PW-4 and Kama PW-5 as also Ram Kanwar

PW-8 deposed that at the asking of the appellant goods were

loaded on vehicles on 14.1.1989. Thus, these witnesses have

categorically deposed that rations were transported out from the

stores at the behest of the appellant. PW-3 and PW-8 have

deposed that one truck halted at Old TCP Number and the goods

were transferred to a civil truck.

LPA No.485/1998 Page 8 of 12

18. With reference to the testimony of the witnesses,

other than those who proved the confessional statements made

by the co-accused, the learned Single Judge has held that the

plea of the appellant that except the retracted confessional

statements of three co-accused, there was no other evidence

against the appellant is not borne out from the record of the

Court Martial proceedings.

19. That apart, with reference to decision reported as AIR

1959 SC 71 Kachu Govindam Kalmal Vs. Theyyiankot Thekkat

Lakshmi Amma, the learned Single Judge has held that as per

said decision a retracted confessional statement made by an

accused could be considered as a piece of evidence against a co-

accused.

20. In that view of the matter, the plea of the appellant

that there was no legally admissible evidence against him has

been negated. The plea of the trial being vitiated on account of

the wife of the appellant not being summoned as a witness has

been negated by the learned Single Judge by holding that the

appellant failed to explain the relevance of her being examined.

21. Noting the facts as noted by us in paras 10 and 11

above, the finding returned by the learned Single Judge is that it

is not a case where the Army Authorities have deprived the

LPA No.485/1998 Page 9 of 12
appellant, the right of fair defence by engaging a defence

assistant.

22. As held by the learned Single Judge, it is settled law

that exercising power under Article 226 of the Constitution of

India with respect to matters pertaining to discipline in the Armed

Forces, the Court cannot sit in appeal over the decisions of the

Competent Authorities. The jurisdiction of the Court is limited to

ensure that the procedure prescribed by law is followed by the

Competent Authorities and that the fundamental right of none is

affected to his prejudice and lastly there is no error apparent on

the face of the record and that power has been exercised within

the confines of the jurisdiction of the Competent Authority.

23. The first plea urged that save and except the

confessional statements of the co-accused which were retracted,

there being no other evidence, the finding of guilt returned is

liable to be set aside is not sustainable for the reason as noted in

para 17 above there are witnesses who have deposed against the

appellant and in view of said evidence there certainly exists

material on record against the appellant. In addition to the

reasons given by the learned Single Judge, we may only add, that

adequacy or inadequacy of material is not to be gone into by us.

We may further add that there is conclusive evidence on record

that the appellant had deposited cash and obtained two bank
LPA No.485/1998 Page 10 of 12
drafts in the sum of Rs.9,900/- each in the name of his wife. The

appellant failed to render any explanation as to how he came into

possession of Rs.19,800/-. Further, through the testimony of PW-

3 and PW-8 there is evidence of the involvement of the appellant

in theft of the goods from the stores.

24. The plea of the appellant that non-examination of his

wife has caused prejudice to him, remains a mere plea, without

any explanation as to in what manner prejudice has been caused.

A faint attempt was made to urge before us that since the bank

drafts were in the name of the wife of the appellant, she was the

best person to throw light as to how the bank drafts were

prepared in her name. The said plea ignores the fact that

through the testimony of T.Morup, the Bank Manager concerned,

it stood proved that the appellant had deposited the cash and

had filled up the requisite forms for issuance of the two bank

drafts in the name of the wife of the appellant. It thus stood

established that the appellant had deposited Rs.19,800/- with the

bank. It was for the appellant to explain the source of the funds

utilized for preparation of the bank drafts. What light could

possibly be thrown on the preparation of the drafts by the wife of

the appellant? Obviously none.

25. The plea of denial of services of a defence counsel

stands negated when one peruses the record of the Inquiry
LPA No.485/1998 Page 11 of 12
proceedings, which has been briefly noted by us in para 11

above. We note that the learned Single Judge has noted the

same and we concur with the finding returned that no prejudice

has been caused to the appellant due to any act or omission of

the Court.

26. The last plea of the penalty being disproportionate to

the gravity of the offence was not raised before the learned

Single Judge. Be that as it may, with reference to the acts of the

appellant and the misdemeanour which involves moral turpitude,

it cannot be said that the penalty of ‘Cashier From Service’ is so

shocking that it can be labelled as disproportionate.

27. We find no merit in the appeal which is dismissed.

28. Considering that the appellant is without a job, we

refrain from imposing cost.

(PRADEEP NANDRAJOG)
JUDGE

(SURESH KAIT)
JUDGE
December 02, 2009
mm

LPA No.485/1998 Page 12 of 12