Delhi High Court High Court

Rohit @ Rahul @ Minto vs The State (Govt. Of Nct Of Delhi) on 19 April, 2011

Delhi High Court
Rohit @ Rahul @ Minto vs The State (Govt. Of Nct Of Delhi) on 19 April, 2011
Author: A. K. Pathak
              HIGH COURT OF DELHI: NEW DELHI
+                  CRL. APPEAL NO. 1400/2010


ROHIT @ RAHUL @ MINTO                          ..... Appellant
                  Through:          Mr. Rajender Kumar, Adv.

                           Versus

THE STATE (GOVT. of NCT of DELHI)       ....Respondent
                    Through: Mr. Arvind Gupta, APP for
                              the State

%            Judgment reserved on: 7th April, 2011
             Judgment delivered on: 19th April, 2011

Coram:
HON'BLE MR. JUSTICE A.K. PATHAK

      1. Whether the Reporters of local papers             No
         may be allowed to see the judgment?

      2. To be referred to Reporter or not?                 No

      3. Whether the judgment should be                     Yes
         reported in the Digest?

A.K. PATHAK, J.

1. This appeal is directed against the judgment dated 15 th

November, 2010 and order on sentence dated 18th November,

2010 passed by the Additional Sessions Judge, New Delhi

(hereinafter referred to as “Trial Court”) whereby appellant

has been convicted under Section 392 IPC read with Section

397 IPC and sentenced to undergo rigorous imprisonment for

seven years with fine of `10,000/-; in default of payment of

fine to undergo simple imprisonment for one year. Benefit of

Section 428 Cr.P.C. has also been given to him.

CRL APPEAL NO. 1400/2010 Page 1 of 17

2. Prosecution case as unfolded is that on 4th April, 2000,

at about 7.30 -8.00 pm, complainant Krishan Seth was

returning home from his office in his Mercedes car bearing

registration no. DL-2CH-4471 and when he reached near

Jawaharlal Nehru Stadium at Lodhi Road, he noticed one

Esteem car trailing his car. Occupant of the said car signaled

him to stop his car while overtaking his car. He stopped his

car. One person got down from the Esteem car and tried to

open the door of his car. On complainant asking “kya baat

hai”, the other person sitting in the car said “Aise Nahi Manta

to Gola Dikha”. The person standing near his car showed him

a revolver and threatened him to get down from the car lest

he would be shot. Complainant stepped out of his car. The

said person snatched his mobile phone and drove away with

his Mercedes car. One green colored Samsonite make bag

containing ` 7 lakhs cash, lunch box, golden lighter, goggles

and the papers of the car were lying in boot of the car.

Complainant went to nearby CGO Complex and enquired

from a guard standing there as to whether there was any

police station nearby. The guard posted there replied in

negative. Complainant then went to his house and informed

the police.

3. On receipt of information, Additional Station House

Officer S.S. Gill of Police Station Lodhi Colony reached at the

spot and recorded complainant‟s statement wherein he
CRL APPEAL NO. 1400/2010 Page 2 of 17
narrated the incident in the manner as described above.

Complainant also gave description of the person, who drove

away with his car by saying that he was aged between 30 to

40 years, height 5‟8″, well built, stout body, sallow

complexion, flat broad face and slightly bald from the

forehead. Description of the person who remained seated in

the Esteem car was not given.

4. On the basis of statement of the complainant, FIR No.

108/2000 under Sections 392/397 IPC was registered at

Police Station Lodhi Colony. Keeping in mind gravity of

offence Special Cell (South), Delhi Police was also intimated

about the incident. In the night intervening 4th and 5th April,

2000 itself Inspector Rajinder Singh of Special Cell came to

know that Mercedes car was parked in Mayur Vihar, Phase I

residential area. He mounted surveillance in that area in

order to nab the culprits in the hope that they would come to

take the car. Inspector Rajender Singh constituted raiding

party wherein police officials from the Police Stations Okhla,

Nehru Place, Sunlight colony, Madan Gir and Sukhdev Vihar

were also joined. On 5th April 2000, at about 4 pm, appellant

along with his co-accused came in Maruti Esteem Car DL

3CH 3296. Appellant got down from the car and opened the

door of Mercedes car with the key and tried to start the same.

Immediately, police party started moving towards him. On

seeing the police officials, appellant came out of the car and
CRL APPEAL NO. 1400/2010 Page 3 of 17
ran towards the Esteem car in order to escape. Appellant

also fired towards the police party. In retaliation police also

fired at appellant. However, he managed to board the esteem

car. Thereafter, appellant and his co-accused sped away in

the car but were chased by the police party. Appellant and

his co-accused had to get down from the Maruti car as they

had reached at the dead end of the road as there was a wall.

Co-accused was apprehended while he was jumping the wall,

however, appellant succeeded in jumping the wall. He

climbed on the roof of flat nos. 412 and 413 of Mayur Vihar-I

from where he was apprehended. Appellant and his co-

accused had suffered injuries in their legs in the cross firing.

Thereafter, appellant and his co-accused were taken to Police

Station Mayur Vihar. FIR No. 71/2000 under Sections

307/332/353/187/34 IPC was registered on the statement of

one of the members of raiding party, namely, SI Brijender

Singh and appellant and his co-accused were arrested. Their

disclosure statements were recorded wherein they admitted to

had robbed Mercedes car from complainant on 4th April,

2000. Appellant and his co-accused were produced in

Karkardooma Court in the said case on 6th April, 2000.

Investigating Officer of this case arrested appellant and his

co-accused with the permission of court. He moved

application for TIP of appellant and his co-accused before the

concerned Metropolitan Magistrate but they refused to

CRL APPEAL NO. 1400/2010 Page 4 of 17
participate in TIP. Appellant and his co-accused were taken

to Darjeeling for recovery of robbed money as appellant in his

disclosure had stated that robbed money was taken by Suraj

to Darjeeling. However, neither Suraj could be traced nor

money could be recovered. On 13th April, 2000 appellant

made a disclosure statement that he can get recovered

Samsonite make briefcase from his house situated at

Gurgaon. Accordingly, police team returned to Delhi. On

15th April, 2000, appellant led the police party to his home

and got recovered briefcase from the bed box. He opened the

briefcase. Photocopy of RC, insurance paper, invoice of car

was there in the briefcase. However, no money was found in

the briefcase. Briefcase and documents were seized. Later,

this briefcase was identified by the complainant in the TIP

held by Metropolitan Magistrate.

5. Complainant Kishan Seth has been examined as PW1.

He has supported the prosecution story. He has also

identified the appellant as the same person who was sitting

inside the Esteem car while co-accused had driven away with

his Mercedes car after showing him revolver. PW15 Inspector

Yoginder Kumar, IO of this case, has deposed that he had

received information that appellant and his co-accused had

been apprehended in FIR No. 71/2000 registered at Police

Station Mayur Vihar and had confessed about their

involvement in the present case. He reached there and
CRL APPEAL NO. 1400/2010 Page 5 of 17
obtained photocopies of relevant papers. He filed an

application before Metropolitan Magistrate, Karkardooma

Courts seeking permission for interrogation of accused

persons. After interrogation, he arrested the accused persons

and thereafter, moved an application for transfer of the

accused persons to Patiala House Courts, which was allowed.

Accused persons were produced by him before the duty

Magistrate at her residence at about 6.30 pm. Thereafter, he

moved an application for Test Identification Parade (TIP) of

the accused persons. Police custody of accused persons till

7th April, 2000 was granted, however, application for TIP was

kept pending for next day. On 7th April, 2000, he produced

accused persons before the concerned Metropolitan

Magistrate for TIP. However, accused refused to participate in

TIP. He moved an application for ten days police remand

which was permitted. On 9th April, 2000 complainant

Krishan Seth came in the Police Station and identified the

appellant and his co-accused as the persons who had robbed

him. On 11th April, 2000, he took accused persons to Siliguri

but they could not find out the house of their co-accused. On

13th April, 2000 appellant made a disclosure statement that

he had kept the Samsonite briefcase at his house no. U-42/8,

DLF, Phase III, Gurgaon. On 15th April, 2000 they returned to

Delhi. Thereafter, appellant took him and members of the

recovery team PW14 SI Suraj Mal and PW7 HC Mahipal to his

CRL APPEAL NO. 1400/2010 Page 6 of 17
house and got recovered a green coloured Samsonite

briefcase. He opened the bag from which photocopy of R.C.,

photocopy of insurance and invoice of Mercedes car along

with some other papers were recovered. These papers were

seized. On 26th May, 2000, TIP of briefcase and mobile phone

was got conducted. Complainant PW1 identified the same to

be his. Trial Court has held that appellant was identified by

the complainant PW1, inasmuch as, recovery of briefcase at

his instance corroborated the complainant‟s version that it is

the appellant who along with his accomplice, had robbed

Mercedes car near Jawaharlal Nehru Stadium in which

Samsonite briefcase containing `7 lakhs was also lying. In

absence of any previous enmity, Trial court found no reason

to disbelieve the identification of the appellant in court by

PW1, inasmuch as, testimony of PW1 was found credible,

trustworthy, reliable and sufficient enough for convicting the

appellant under the aforesaid provisions.

6. It may be noted here that co-accused Pradeep had

jumped the bail during trial and was declared proclaimed

offender and no finding has been returned regarding his

complicity in the crime.

7. Learned counsel for the appellant has vehemently

contended that apprehension of appellant, in the manner as

alleged by the prosecution, by the raiding party on 5th April,

CRL APPEAL NO. 1400/2010 Page 7 of 17
2000 at 4 pm, suffers from inherent lacunae, inasmuch as,

appellant had been acquitted in the said encounter case

arising out of FIR No.71/2000, vide judgment dated 3rd

August, 2010 passed by Additional Sessions Judge, Delhi.

Whole story as propounded by the prosecution in the said

case regarding apprehension of appellant and recovery of

Mercedes car has been disbelieved on account of inherent

discrepancies in the statements of witnesses recorded in the

said case. Quite a few of those witnesses are common in this

case. Thus, arrest of the appellant as well as recovery of

Mercedes car from him falls flat on the ground. He has

further contended that appellant was apprehended on 5th

April, 2000 by the raiding team constituted by the Special

Cell. Appellant remained in police custody in Police Station

Mayur Vihar from 5th April, 2000 onwards till he was arrested

in this case by PW15 Inspector Yoginder Kumar from the

Karkardooma Courts on 6th April, 2000. On the same day he

was produced before the Duty Magistrate at her residence at

about 6:30 pm and an application for TIP was moved. Duty

Magistrate ordered that appellant be taken in judicial custody

till 7th April, 2010 and be produced in the concerned court at

10 am when application for TIP was to be considered by the

concerned court on 7th April, 2000. But the fact remains that

appellant was not lodged in jail and was kept in Police Station

Lodhi Colony itself on the ground that jail authorities had

CRL APPEAL NO. 1400/2010 Page 8 of 17
declined to accept the appellant since it was late in the

evening. On 7th April, 2000 when appellant was produced

before the court, he had categorically stated that he was

shown to 4-5 persons while in police custody. Refusal of

appellant to participate in TIP was, thus, for justifiable reason

since he had been shown to the complainant. Thus, no

adverse inference can be drawn on account of refusal of

appellant to participate in TIP. Accordingly, identification of

appellant by PW1, after about one year of incident, is

valueless more so, when complainant has admitted in his

deposition that whole incident took place after the sunset and

was over within 40 seconds. It is highly improbable for the

complainant to had vividly seen the appellant at about 8 pm,

more so, the appellant had not even stepped out of the car

and had remained seated on the driver‟s seat. In nutshell, his

case is that identification of appellant by the complainant in

court for the first time is not sufficient to fix the „identity‟ of

appellant. He has further contended that mere recovery of

Samsonite briefcase at the instance of the appellant is

suspicious and doubtful, inasmuch as, no public witness was

joined at the time of recovery. Testimony of police witnesses was

not sufficient to accept the recovery of briefcase in the peculiar

facts of the case, more so, when the robbed money was not

recovered from the briefcase. Briefcase was having coded lock and

it could have been opened only by applying the combination of

CRL APPEAL NO. 1400/2010 Page 9 of 17
numbers, which was within the knowledge of complainant alone,

as has been admitted by him in the court, or by breaking the

same. Briefcase was not found in broken condition. Since

briefcase could not have been opened without breaking it or by

applying combination of numbers, non-recovery of money assumes

importance and makes the whole story of recovery of empty

briefcase doubtful. Even otherwise, mere recovery of briefcase in

absence of identification of appellant was not sufficient to conclude

beyond shadow of doubt, in a serious offence of this nature, that

appellant had robbed the complainant of his Mercedes car and `7

lacs. Reliance is placed on Mohanlal Gangaram Gehani vs. State of

Maharashtra 1982 Crl.L.J. 630, Anup Singh Vs. State IV (1994) CCR

2317, Ramcharan Bhudhiram Gupta vs. State of Maharashtra 1995

Crl.L.J.4048, Sukhdev Singh Anr. Vs. State (Delhi Admn.) 1992 (2)

CCC 303 and Montu @ Bahadur vs. State (NCT of Delhi) 2009 (4)

JCC 3074.

8. Per contra, learned APP has contended that the substantive

piece of evidence is identification of appellant in court by the

complainant. No evidence has come on record that the appellant

was shown to complainant before 7th April, 2000, when he had

refused to participate in TIP. Appellant was kept in muffled face

right after his arrest till 7th April, 2000. Complainant has stated

that he had identified the appellant on 9th April, 2000 in the police

station which itself shows that appellant was not shown to the

complainant before 7th April, 2000, thus, an adverse inference has

to be drawn that had he participated in TIP he would have been

identified by the complainant. Thus, the identification of the
CRL APPEAL NO. 1400/2010 Page 10 of 17
appellant by the complainant in the court was sufficient to fix the

identity of appellant. Recovery of Samsonite briefcase, which was

lying in the boot of Mercedes car, at the instance of appellant

shows his complicity in the crime. Recovery witnesses have fully

corroborated each other on the point of recovery of briefcase at the

instance of appellant. Appellant had led the police party to his

house and had got recovered the Samsonite briefcase. He also

opened the briefcase from which photocopy of RC, insurance

papers, invoice etc. relating to Mercedes car were recovered which

shows that briefcase belonged to complainant, inasmuch as,

complainant had identified the same to be his in the TIP of case

property held by the Metropolitan Magistrate. Recovery of

briefcase of the complainant, coupled with the fact that

complainant had identified the appellant in court is sufficient to

conclude that it is he who along with his accomplice had robbed

the complainant of his Mercedes car along with the briefcase

containing `7 lakhs.

9. I have considered the rival contentions of both the parties

and perused the Trial Court record carefully and I find force in the

contention of learned counsel for the appellant that prosecution

had failed to prove beyond the shadow of reasonable doubt that

appellant had robbed the complainant. Incident took place at

about 8 pm. It was night time. Complainant has admitted that

the whole incident took place within 40 seconds. He also admitted

that appellant had not come out of his car. He had remained

seated in the car. From his testimony it appears that appellant

was driving Esteem car. In this scenario, identification of the
CRL APPEAL NO. 1400/2010 Page 11 of 17
appellant by the complainant in the court for the first time after

about one year of the incident becomes highly suspicious and

valueless more so, when it has come on record that complainant

had seen the appellant in the police station after his arrest. That

apart, events suggest that there was possibility of complainant

seeing the appellant between 5th April, 2000 and 7th April, 2000,

while he was in police custody. Appellant has refused to

participate in the TIP on the pretext that he had been shown to 4-5

persons during this period. Though it is claimed that appellant

was kept in muffled face, but the order passed by Duty Magistrate

on 6th April, 2000 does not indicate so. Metropolitan Magistrate

has not mentioned in her order that appellant was produced before

her in muffled face. Complainant has also admitted that he came

to know about the arrest of appellant through the newspaper. He

was aware that the persons who had robbed him had been

arrested by the officials of special cell and were in police station

Mayur Vihar. For this reason also there is every possibility of the

complainant having seen the appellant in police custody between

5th April, 2000 and 7th April, 2000. In case an accused refuses to

participate in TIP for justifiable grounds no adverse inference can

be drawn against him that had he participated in TIP he would

have been identified by the witness. In the facts of the present

case there is every possibility of complainant having seen the

appellant before his TIP. That apart, complainant has admitted

that he had seen the appellant in police custody on 9th April, 2000.

Therefore, identification of appellant in court by the complainant

CRL APPEAL NO. 1400/2010 Page 12 of 17
after about one year of the incident loses its significance and is

valueless.

10. Indubitably, evidence of Test Identification Parade only has

corroborative value as substantive piece of evidence is the

identification in court, however, in case accused had been shown

to the witnesses before his identification in court, such

identification becomes valueless and the accused cannot be

convicted on the basis of such identification. In Mohanlal‟s case

(supra), Supreme Court has held that if accused is a stranger to

the victim prior to the occurrence and no Test Identification Parade

was held to test his power of identification and he was also shown

by the police before he identified the appellant in court, his

evidence becomes absolutely valueless on the question of

identification. In Anoop Singh‟s case (supra), a Single Judge of

this Court has held that where accused had been shown to the

witness before his identification parade no adverse inference could

be drawn against him and subsequent identification in court was

not sufficient to establish the identity of accused beyond the

shadow of reasonable doubt. In Budhsen‟s case (supra), Supreme

Court has held that the persons required to identify an accused

should have had no opportunity of seeing him after the

commission of the crime and before identification. In Lila Ram vs.

State, 1990 (2) C.C. Cases 402, a Division Bench of this court

has held that a mere possibility that the accused was or could

have been shown would be a sufficient justification for refusal to

participate in identification proceedings or to reject identification

evidence. In Ramcharan Bhudiram Gupta‟s case (supra), Bombay
CRL APPEAL NO. 1400/2010 Page 13 of 17
High Court has held that the evidence of identification can only be

relied upon if all the chances of the suspects being shown to the

witnesses prior to their test identification are eliminated. To

ensure that firstly, the prosecution has to adduce link evidence to

the effect that right from the time of arrest till being lodged in jail,

the faces of suspects were kept veiled and no one had the

opportunity to see them. Secondly though direct evidence may not

be available accused may discharge his burden by showing, for

example that he and the witnesses were present in the police

station at the same time. In Sukhdev Singh‟s case (supra), a

Single Judge of this Court has held that witnesses having seen the

accused persons in the court there could not have been any

question of Test Identification Parade. In such circumstances, no

adverse presumption could have been drawn if they refuse to join

Test Identification proceeding. In Montu @ Bahadur‟s case (supra),

a Single Judge of this Court has held that whenever an accused is

shown to the witnesses before conducting the TIP their

identification in TIP and their subsequent identification in court is

not a good evidence for their conviction.

11. In Malkhan Singh & Ors. vs. State of M.P. VI (2003) SLT

313, Supreme Court has held:-

“The evidence of mere identification of the accused
person at the trial for the first time is from its very
nature inherently of a weak character. The purpose
of a prior test identification, therefore, is to test and
strengthen the trustworthiness of that evidence. It is
accordingly considered a safe rule of prudence to
generally look for corroboration of the sworn
testimony of witnesses in court as to the identity of
the accused who are strangers to them, in the form
of earlier identification proceedings. This rule of
CRL APPEAL NO. 1400/2010 Page 14 of 17
prudence, however, is subject to exceptions, when,
for example, the court is impressed by a particular
witness on whose testimony it can safely rely,
without such or other corroboration. The
identification parades belong to the stage of
investigation, and there is no provision in the Code
of Criminal Procedure which obliges the
investigating agency to hold, or confers a right upon
the accused to claim a test identification parade.
They do not constitute substantive evidence and
these parades are essentially governed by Section
162 of the Code of Criminal Procedure. Failure to
hold a test identification parade would not make
inadmissible the evidence of identification in court.
The weight to be attached to such identification
should be a matter for the courts of fact. In
appropriate cases it may accept the evidence of
identification even without insisting on
corroboration.”

It was furthermore held:

“It is no doubt true that much evidentiary value
cannot be attached to the identification of the
accused in court where identifying witness is a total
stranger who had just a fleeting glimpse of the
person identified or who had no particular reason to
remember the person concerned, if the identification
is made for the first time in court.”

12. In the facts of this case, as narrated in the preceding paras

hereinabove there is possibility of complainant‟s seeing the

appellant while he was in custody, therefore, refusal of appellant to

participate in TIP will not give rise to an adverse inference against

him that had he participated in TIP he would have been identified

by the complainant. As regards identification of appellant in court

is concerned, it is valueless since complainant has admitted that

he had seen the appellant in the police station on 9th April, 2000. It

is otherwise improbable that complainant could have identified the

appellant after about one year even though he had only glimpse of

appellant sitting in the car hardly for 40 seconds at about 8.00

CRL APPEAL NO. 1400/2010 Page 15 of 17
p.m. in the night. Thus, identification of appellant in court cannot

be accepted as valid identification.

13. Similarly, the recovery of Samsonite briefcase pursuant to

the disclosure statement of the appellant in absence of robbed

amount of `7 lakhs, is also insignificant. Appellant was arrested

within 24 hours of the incident, however, not even a dime was

recovered even though appellant had been taken to Darjeeling for

this purpose. As per the prosecution, appellant made a disclosure

statement that he had kept the Samsonite briefcase in his house at

Gurgaon, thereafter, the police party along with appellant went to

his house at Gurgaon where he got recovered the briefcase from

the bed box. As per PW15, appellant had opened the briefcase

from which photocopy of R.C., insurance papers, invoice etc. of

Mercedes car was got recovered. No money was found in the

briefcase. It is improbable that an accused will retain the empty

briefcase with him and keep it in his house safely, while pass on

the money to somebody else, which amount, otherwise, could not

be recovered. That apart, admittedly, the briefcase was having

combination lock and could have been opened with combination of

numbers only. The combination of numbers was within the

exclusive knowledge of complainant and for this reason appellant

could not have opened the same. Though, PW15 Yoginder Kumar

has stated that complainant had disclosed the code during the

investigation but no such statement of complainant had been

placed on record. Briefcase was not found in broken condition.

Thus, possibility of appellant taking out the money from the

briefcase after opening it is also wiped out. The above facts make
CRL APPEAL NO. 1400/2010 Page 16 of 17
the story of recovery of briefcase, at the instance of the appellant,

suspicious and doubtful.

14. Even otherwise, it would not be safe to convict the appellant

for the serious offence of this magnitude on the basis of recovery of

briefcase alone. In Ramesh vs. State of Karnataka VI (2009)

SLT 485, Supreme Court in somewhat similar circumstances has

held as under:-

“As identification of PW3 is highly doubtful, in our
opinion, having regard to the nature of other evidences
brought on record by the State, i.e., purported
recovery of a tarpaulin by itself cannot be said to be
sufficient to convict the appellant for a charge of such
grave offence.”

15. For the foregoing reasons, I am of the view that the Trial

Court was not right in convicting the appellant under Section 392

IPC read with Section 397 IPC. Accordingly, appeal is allowed.

Appellant is acquitted. He be released forthwith if not wanted in

any other case.

A.K. PATHAK, J

April 19, 2011
ga

CRL APPEAL NO. 1400/2010 Page 17 of 17