Delhi High Court High Court

Abdul Rehan vs State Of Delhi on 6 April, 2004

Delhi High Court
Abdul Rehan vs State Of Delhi on 6 April, 2004
Equivalent citations: 2004 CriLJ 3468, 112 (2004) DLT 161, 2004 (74) DRJ 467
Author: R Sodhi
Bench: R Sodhi


JUDGMENT

R.S. Sodhi, J.

1. This revision petition is directed against the order dated 12th October, 1995, whereby the petitioner has been convicted for an offence under Section 103 Delhi Police Act.

2. The allegations of the prosecution are that the accused Abdul Rehani on 14th October, 1993 at 8.50 pm at plat form-2-Crl.Rev.P.266/1995 number was found in possession of an attachie case containing a sum of Rs.10,89,000/- suspected to be the stolen property. The accused has not been able to give any satisfactory account of possessing the same. Notice under Section 103 of the Delhi Police Act has been served on the accused to which he pleaded not guilty and claimed trial. It was the case of the accused that he had received this money from 45 passengers for the purposes of arranging the passage from Delhi to Jeddah and from Jeddah to Delhi. The name and Passport Nos. of the passengers are given below:-

S.No.     Name   Passport No.
   1.     Mohammad Zakir Hussain  H-612172
2.     Abdul Manan  H-612459
3.     Adil Hussain  A 812779
4.     Isleyaque Ahmed  K-555500
5.     Mohammad Mainuddin M-749758
6.     Mohammad Zakauddin M-100376
7.     Salim Siddique  P-690413
8.     Zakir Hussain  A-701545
                3-Crl.Rev.P.266/1995
9.     Mohammad Aslam         N-018922
10.     Mohammad Matiullah K-739826
11.     Subhan Ali  A-812264
12.     Mujiber Rehman         N-066386
13.     Mohammad Muslim         M-438696
14.     Mohammad Sahabuddin X-465573
15.     Mohammad Obaidullah K-764697
16.     Gulam Mustafa         L-733677
17.     Oozain Khan  H-467123
18.     Manjoor Ali  A-869473
19.     Abdul Kalam  M-437426
20.     Sajik Alam   L-309553
21.     Shekh Ainul Haque A-949846
22.     Noorshed Alam         I-120193
23.     Rajaquat Hussain K-740871
24.     Sajadullah Ali  L-856960
25.     Sajirul Haque  H-996610
26.     Mohammad Nasiruddin W-723867
27.     Noorul Hoda  M-750119
               4- Crl.Rev.P.266/1995
28.     Tanweer Zaffar         X-883779
29.     Syed Eqbal  K-259728
30.     Nasiumul Haque         C-318080
31.     Mohammad Alauddin X-883597
32.     Faiyaz Ahmad  H-708683
33.     Abdullah Ansari         H-242911
34.     Naushad Ali  L-856553
35.     Abdullah Alam  L-859805
36.     Abdul Sattar  W-253141
37.     Mohammad Nurul Hoda N-145505
38.     Mohammad Hsibullah N-144186
39.     Razi Ahmad  A-436926
40.     Mohammad Gyasuddin W-009061
41.     Mumtaz  X-053673
42.     Nasir Alam Ansari H-709517
43.     Mohammad Sahabuddin     M-240270
          Ahmad
44.     Noorul Hasan  K-764142
45.     Alam Gir Ansari         I-185337
                    5-Crl.Rev.P.266/1995 

 

3. During the trial the defense has examined 47 witnesses out of which 45 witnesses have deposed to the effect that they had given money to the petitioner to arrange for their travel from Delhi to Jeddah and Jeddah to Delhi. Two other witnesses, CW-1, Mr.Ramesh Siddiqui, Manager of Gulf Travel Agency and CW-2 Mr.Tariq Usmani, Head Constable Ramesh Pal Singh were also examined. CW-1 has deposed to the effect that the aforesaid money had been given to the petitioner as refund as the same was deposited by the accused with the travel agency. The trial court while appreciating the evidence on record refused to believe that such an amount could be refunded by the travel agency to the petitioner for the purposes of being dispersed to the persons who had given the same to the petitioner for arranging their passage from Delhi to Jeddah and Jeddah to Delhi. Consequently, the petitioner herein has been held guilty for an offence under Section 103 of the Delhi Police Act.

4. With the assistance of counsel for the petitioner and counsel for the Sate, I have gone through the statements of witnesses. Fourty five witnesses have stated that they had given-6-Crl.Rev.P.266/1995 money to the petitioner for arranging their passage from Delhi to Jeddah and Jeddah to Delhi and there is no reason to disbelieve their statements. The travel agent with whom this money was deposited had stated that the petitioner has deposited this money with him which was later on refunded. The aforesaid witnesses who have been disbelieved by the trial court without giving any cogent reason ought not to have been disbelieved as their veracity has not been shattered in any manner in their cross-examination.

5. Keeping in view the totality of the circumstances and the material on record, I am satisfied that the petitioner has been able to explain satisfactorily the ownership of amount of Rs.10,89,000/- recovered from him by the police and therefore, cannot be held guilty for an offence under Section 103 of the Delhi Police Act. Consequently, I set aside the impugned order dated 12th October, 1995. The petitioner is acquitted of the charges framed against him. Crl.Rev.P. 266/1995 is accordingly allowed and disposed of. Crl.M.A.4604/2004 also stands disposed of.