Supreme Court of India

Subhash vs State Of Haryana on 21 July, 1998

Supreme Court of India
Subhash vs State Of Haryana on 21 July, 1998
Author: Nanavati
Bench: G.T. Nanavati, S.P. Kurdukar
           PETITIONER:
SUBHASH

	Vs.

RESPONDENT:
STATE OF HARYANA

DATE OF JUDGMENT:	21/07/1998

BENCH:
G.T. NANAVATI, S.P. KURDUKAR




ACT:



HEADNOTE:



JUDGMENT:

J U D G M E N T
Nanavati, J.

The appellant is challenging his conviction under
Section 25 of the Arms Act read with Section 5 of the TADA
Act.

The Designated Court believed the evidence of Ganga
Ram, the Investigator and held that the appellant possessed
a country made pistol and three live cartidges.

The State has not thought it fit to prepare the paper-
books containing evidence in this case. Therefore, neither
the learned counsel for the State nor the learned counsel
for the appellant was in a position to render any assistance
to us.

We have ourselves gone through the evidence of the
three eye eye-witnesses. We find that in view of what Nathu
Ram stated before the court, the evidence of Ganga Ram ought
not to have been accepted by the Court and it ought not to
have been held that the accused was found in possession of
the weapon and three cartidges which were sent for
examination to Forensic Science laboratory, Karnal.

We, therefore, allow this appeal, set aside the
conviction of the appellant and acquit him of the offence
with which he was charged.