PETITIONER: JAGBIR WALIA Vs. RESPONDENT: DELHI ADMINISTRATION DATE OF JUDGMENT: 26/11/1997 BENCH: G.T. NANAVATI, B.N. KIRPAL ACT: HEADNOTE: JUDGMENT:
	THE 26TH DAY OF NOVEMBER, 1997
Present;
	Hon’ble Mr. Justice G.T. Nanavati
Hon’ble Mr.Justice B.N. Kirpal
P.P. Malhotra,	Sr.Adv. B.B.Sawheny,	Vineet Malhotra,
Shailendra Sharma, Ms. Sandhya	Goswami, Advs. with him for
the appellant.
K.C. Kaushik, Adv. for D.S.Mehra, Adv. for the Respondent
J U D G M E N T
The following of the Court was delivered:
NANAVATI, J.
 The appellant has been	convicted for	the offence
punishable under Section 9 of the Suppression of Immoral
Traffic Act. He challenged his conviction by filing an
appeal before the Sessions Court, which was dismissed. he
then preferred	and appeal to the High Court, which was also
dismissed.
 In this case, initially,	this Court had issued notice
only with respect to ground No.7 raised in the Special Leave
Petition. Therein the point that	was raised by	the
appellant was the, in this case, the investigation was done
by a Sub-Inspector of	Police	and not by an Assistant
Commissioner of Police appointed for that	purpose	and
therefore the whole investigation was illegal	and on	the
basis of the	material collected during such illegal
investigation, the appellant could not have been convicted.
Apart from the fact that the contention is not sound in law,
it is factually also incorrect.	The Sub-Inspector of Police
after recording	statement of the complainant	called	the
Assistant Commissioner	of Police at	the place of	the
incident. The Assistant Commissioner after reaching there
recorded statements of other witnesses and also verified the
statement of the complainant.	It was on the basis of the
material thus	collected and	verified by the Assistant
Commissioner of Police that the FIR was recorded and further
investigation was carried on.	Therefore, it cannot be said
the the	investigation made in this case was contrary to the
provisions of the Act.	This	appeal really deserves to be
dismissed on that ground alone.
 The appellant has also filed an application to enlarge
the scope of the appeal and to permit the appellant to place
on record material in	the shape of various FIRs and other
police	records	to show that the complainant and	the
investigating officer are not	creditworthy witnesses.	In
the application, the appellant	had only referred to	such
material and later on, he produced copies of such material.
They are not certified	copies and, therefore, we have not
taken any notice of them. Moreover, it will not be proper
to condemn the prosecution	witnesses by	now taking
additional evidence, in respect of which they did not have
any opportunity	to controvert.	We, therefore, reject that
application.
 This appeal is therefore, dismissed. The appellant is
directed to surrender to custody immediately	to serve out
the remaining part of his sentence.