High Court Punjab-Haryana High Court

Kalicharan And Another vs State Of Punjab on 5 December, 2008

Punjab-Haryana High Court
Kalicharan And Another vs State Of Punjab on 5 December, 2008
Criminal Appeal No.190-SB of 1998                              -1-

                                      ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Appeal No.190-SB of 1998
                         Date of decision : 5.12.2008

                               ****

Kalicharan and another                                   .....Appellants

                               Versus

State of Punjab                                          ...Respondent


CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Mr. A.K.Walia, Advocate for the appellants

              Ms. Manjari Nehru Kaul,Deputy Advocate General,
              Punjab

S. D. ANAND, J.

The prosecution allegations, upheld at the trial, were as

under:-

Complainant PW- Inderjit Singh is running a hotel near Bus

Stand under the name and style of Prince Hotel. There are rooms

available in that hotel for those desiring to stay over there. There is also a

PCO installed in that hotel. That PCO also had STD facilities.

On 2.7.1996, at about 1.30 P.M., Appellant Gurpreet Singh

alias Happy came over to the hotel and booked room no.1 in his name.

Entry with regard to his checking-in was made in the register of hotel.

Gurpreet left the hotel in the morning of 3.7.1996 and retured at about

5/6.00 P.M., At that point of time, he was accompanied by appellant Kali

Charan, Appellant Gurpreet Singh asked Inderjit Singh complainant to

book a double bed room for them. They were allotted room No.6.
Criminal Appeal No.190-SB of 1998 -2-

****

Thereafter, both the appellants Gurpreet Singh @ Happy and also Kali

Charan made out station calls to Delhi. They did not pay up immediately

and held out a promise that they would pay the charges of out station calls

while checking out of the hotel.

On that day, Inderjit Singh left the hotel as usual at 11.00 A.M.

His servant namely Ragho Ram and Balak Ram stayed over at the hotel to

look after the guests staying therein.

Both the appellants came over to the PCO during night and

offered Ladoos as Parshad to both of them. They consumed it and fell

down unconscious thereafter. Then, the appellants committed the theft of

one FAX machine (valued at Rs.27,000/-), one computer( valued at

Rs.19,900/-), one two lines telephone set (valued at Rs.4800/-), one local

call meter (valued at Rs.1400/-) and cash amount of Rs.2800/- from the

cash box. When Sunil Kumar came to hotel on duty in the morning, he

found all the articles left scattered. On telephonic information furnished by

him, the complainant came over and found those articles missing. He

further found that the appellants had removed the pages documenting the

hiring of the hotel room and also the user of the STD facility from the

register. Inderjit Singh was on way to the police station to lodge the First

Information Report when ASI Prem Sagar met him enroute. It was there

that Inderjit Singh made statement Ex. PD to that police official who

forwarded it, alongwith his endorsement Ex. PD/1, to the Police Station

and, on whose basis, formal FIR was recorded.

On 9.7.1996, the Investigating Officer was heading a Police

Party which was holding a nakabandi near the old Rajpura Octroi, Patiala.

The police party was accompanied by Inderjit Singh/first informant. In the

meantime, appellant Kali Charan came from Sanauri side while he was
Criminal Appeal No.190-SB of 1998 -3-

****

carrying a bag on his right shoulder. His bag was searched on account of

suspicion and it was found to contain on computer machine and one

computer screen.

The prosecution allegations were buttressed at the trial by the

testimony of PW-1 Gurjinder Singh, PW-2 Dr. Vipin Sharma, PW-3 Inderjit

Singh, PW-4 Balak Ram, PW-5 Ragho Ram, PW-6 Bhupinder Singh,

PW-7 Gurdev Singh and PW-8 Prem Singh.

In the course of their statement under Section 313 Cr.P.C. the

appellants denied the prosecution allegations. They averred that they

were consuming liquor at Prince Hotel on 3.7.1996 when they had an

altercation with Inderjit Singh over the payment of telephone bills. In the

course of the altercation, the appellants caused damages to some glass

articles. They were arrested on that very day by the local police.

On appraisal of the material obtaining on the file, the learned

Trial Judge recorded a finding of indictment against the appellants.

The appellants are in appeal against their conviction by the

learned Trial Judge.

Learned counsel for the appellants argues, at the very outset,

that the appellant could certainly not have been convicted for an offence

under Section 380 IPC because they had not been spotted committing the

theft of the articles under reference.

Learned counsel is correct on facts. There is no prosecution

plea to the effect that appellants had been apprehended while committing

the theft of articles under reference. The impugned occurrence had

allegedly taken place on 3.7.1996; whereas the recovery of allegedly

stolen articles was effected on 9.7.1996 at about 9.00 P.M.

Learned counsel is also correct on facts when he argues that
Criminal Appeal No.190-SB of 1998 -4-

****

the prosecution had not been able to produce any evidence to prove that

the articles recovered from the possession of Kali Caran on 9.7.1996, did

infact, belong to Inderjit Singh complainant. PW6 Gurjinder Singh was

examined to prove that one Panasonic make FAX machine had been sold

by him to Happy Communication near Bus Stand, Patiala. Apart from the

fact that machine aforementioned was not produced in the Court on the

date PW-5 Ragho Ram, a recovery witness, was examined, it requires

pertinent notice that PW-6 Bhupinder Singh conceded, as correct, a

suggestion that “the name of the proprietor or partner of Happy

Communication is not mentioned in the bill” He also conceded that “this bill

is not signed by any such proprietor or partner of that concern”. Insofar as

PW-3 Inderjit Singh is concerned, he did aver, that it was he who had

purchased FAX machine in the name of Happy Communication but he did

not indicate his relatability to that concern. Suresh is averred to be the

person who had furnished the factual information to Inderjit Singh

complainant. He was not examined at the trial. It is in evidence that it is he

only who was running the PCO. He was, thus, the best circumstanced to

concede or deny whether the appellants paid up the STD charges at that

very time or whether they had any dispute about the payment thereof with

Inderjit Singh. His withholding at the trial would justify an inference that if

he produced, he would not have supported the prosecution plea.

Learned counsel for the appellants very correctly points out

that ocular presentation appears to have undergone variable stance

inasmuch as the earliest presentation made to the Medical Officer was of

accidental poisoning. It is in the statement of PW Gurjinder Singh that

there is a note in the bed head ticket that those accompanying the

employees disclosed that the latter had been administered poison in
Criminal Appeal No.190-SB of 1998 -5-

****

Parshad but name of the persons who administered that poison was not

mentioned therein. Infact, it is noticed therein that some stranger had

administered the same to them.

As already noticed, Gurpreet Singh appellant booked a room

in hotel in his own name. It was on the following day that he brought the

other appellant and booked room no.6 which had a double bed facility. The

identity of the appellants was, thus, known to the complainant. If things

had happened the way it has been alleged by the prosecution, there is no

reason why the identity of those who administered poison in Parshad would

not have been given to Medical Officer. Apart therefrom, it requires

pertinent notice that stomach wash of the two employees (to whom poison

had been administered in Parshad) was not sent for FSL for examination.

That was best piece of evidence which could nail the appellants who had

otherwise taken up a plea of denial in toto and had raised a plea of false

implication on account of an altercation which they had with Inderjit Singh

over the payment of STD calls they made from the STD PCO.

In the light of the foregoing discussion, it is apparent that the

prosecution had not been able to prove the charge against the appellants

beyond reasonable doubt. The appeal shall stand allowed. The finding of

conviction and also order on sentence shall stand set aside.

December 05, 2008                                   (S. D. ANAND)
Pka                                                      JUDGE