Supreme Court of India

Gunwantilal vs The State Of Madhya Pradesh on 3 May, 1972

Supreme Court of India
Gunwantilal vs The State Of Madhya Pradesh on 3 May, 1972
Equivalent citations: 1972 AIR 1756, 1973 SCR (1) 508
Author: P J Reddy
Bench: Reddy, P. Jaganmohan
           PETITIONER:
GUNWANTILAL

	Vs.

RESPONDENT:
THE  STATE OF MADHYA PRADESH

DATE OF JUDGMENT03/05/1972

BENCH:
REDDY, P. JAGANMOHAN
BENCH:
REDDY, P. JAGANMOHAN
MATHEW, KUTTYIL KURIEN
MITTER, G.K.

CITATION:
 1972 AIR 1756		  1973 SCR  (1) 508
 1972 SCC  (2) 194
 CITATOR INFO :
 E	    1980 SC  52	 (10,16)


ACT:
The  Arms  Act 54 of 1959, S. 25(a)-Possession of  fire	 arm
whether	 includes constructive possession-Code	of  Criminal
Procedure s. 39 Sanction for prosecution-Validity of.



HEADNOTE:
M  who	who was accused of an offence under S. 302  of	the,
Indian	Penal  Code  gave  information	to  the	 Police	  on
September  16,	1966 during the course of  investigation  of
that  offence that the appellant had given him	a revolver
which  he  had kept with one C at village  Karoonda  in	 the
State  AA Rajasthan.  On that information the  revolver	 was
seized	from C the next day namely September 17, 1966.	 The
police	at Neemuch in  Madhya Pradesh applied  for  Sanction
under  S. 39 of the Art to prosecute the appellant  for	 the
offence uader S. 25 (a) of the Act. The Sanction stated that
the appellant had "allegedly been found in possession of and
having	under  his  control one	 revolver  without  a  valid
licence	 at		 Neemuch Police Station, Neemuch  on
17-9-1966."  The  Megistrate  at  Neemuch  framed  a  charge
against		       the  appellant under s. 25(a) of	 the
Indian	Arms  Act  1959 on the basis that be  was  found  in
possession   of	 the  revolver	on  or	before	 17-9-196,6.
The appellant filed a revision petition before the, sessions
judge  which	    was rejected The High Court	 rejected  a
further	  revision  petition.  In appeal  by  special  leave
before	dos Court the question that fell  for  consideration
were (1) whether on the facts alleged the appellant could be
said to be in possession  of the revolver for being  changed
with  in  offence  under SI 25(a) of the  Act  :  and  (ii)
whether the charge went Leyond the sanction.
Held:(i)  The  possession of a fire arm under the  Arms	 Act
must   have,  firstly,	the  element  of  consciousness	  or
knowledged  of	that possession in the person  charged	with
such  offence  and  secondly, where he has  not	 the  actual
physical  possession, he has nonetheless a power or  control
over  that weapon so that his possession  thereon  continues
desire	physical possession being in someone else.  if	this
were  not  so,	then  :an owner of a  house  who  leaves  an
unlicenced gun in that house but is not present when it	 was
recovered  by  the  police  can plead that  he	was  not  in
possession of it even though he had himself consciously kept
it three when he went out.  Similarly. if he goes out of the
house during the day and in the meantime someone conreals  a
pistol	in  his	 house and during  his	absence	 the  notice
arrives	 and discovers the pistol he cannot be charged	with
the offence unless it c,n be shown that he had knowledge  of
the  weapon being placed in his house.	And vet again  if  a
gun or firearm is given to his servant in the house o  clean
it, though the physical no session is with him nevertheless
possession ,of it will be that of the owner. [511 G-512 BI
In  any	 disputed question of  possession, specific  facts
admitted or proved will alone establish the existence of the
de  facto relation of control or the dominion of the  person
over  it necessary to determine whether that person  was  or
was not in possession of the thing in question. [512 D]
On  the above view the charge that the appellant was in	 po-
ssession  of the revolver on 17-9-1966 did not	suffer	from
any defect particularly
509
when  he was definitely informed in that charge that he	 had
control over the revolver.  However in view of the forms  of
the  charge  given in the Schedule to the Code	of  criminal
Procedure the charge should be amended to read 'on or  about
17-9-1966 instead of 'on or before'. [511 E_G]
(ii) under  the Arms Act all that is required  for  sanction
under s. 39 is that the	 person	 to be prosecuted was  found
to be in possession of the firearm,	the date at dates on
which  he was so found in possession and the  possession  of
the  firearm  was  without  a valid  licence.	As  all	 the
,elements were contained in the sanction in the precent case
it was not an illegal sanction nor could it be said that the
charge travelled beyond the sanction. [513 E-F]
Gokak Chand v. The King, 75 Indian Cases 30, distinguished.
Madan  Mohan  v. State of Uttar Pradesh, A.I.R.	 1954  $..C.
637, referred to.
[The  contention  that the Court in Madhya  Pradesh  had  no
jurisdiction  since the revolver was recovered in  Rajasthan
was not allowed to be raised since it had not been raised in
the Courts below]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION : Cr. A. No. 241 of 1969.
Appeal by special leave from the Judgment and Order dated
the 23rd April, 1969 of the Madhya Pradesh High Court,
Indore Bench in Criminal Revision No. 75 of 1969.
Frank Anthony, A T. M. Sampath and K.C. Agarwala for the
appellant.

I. N. Shroff, for the respondent.

The Judgement of the Court was delivered by
P. Jaganwohan Reddy, J. This appeal is by Special Leave
challenging the judgement of the High Court which dismissed
a Revision petition filed by the appellant against the
framing of a charge by the, Magistrate of the 1st Class,
Neemuch. The ,charge, was that on or before 17-9-1966 at
Neemuch, the appellant was found in possession of and having
control over one revolver without a valid licence and that
by so doing had committed an offence under Section 25(a) of
the Indian Arms Act (hereinafter called the Act).
It appears that one Miroo who was accused of an offence
under Section 302 of he Indian Pepal Code gave information
to the Police on 16-9-66, during the course of an
investigation of that offence, that the appellant had given
him a revolver which he bad kept with one Chhaganlal at the
Village Karoonda in the S ate of Raiasihan. On that
information, the revolver was seized from the said
Chhanganlal on the next day namely on 17-9-1966. The Police
at Neemuch applied for sanction under Section 39 of the Act
to prosecute the appellant for an offence under Section
25(a) of the Act. The sanction was granted by the District
Magistrate, Neemuch on 4-11-1967. The sanction states that
510
the appellant had “allegedly been found in possession of and
having under his control one revolver without a valid
licence at Neemuch Police Station, Neemuch on 17-9-1966.”
After the sanction, the Police prosecuted the appellant on
16-1-1968 as stated already in the 1st Class Magistrate’s
Court, Neemuch. The Magistrate after perusal of the, case
diary and other papers and after hearing the applicant, by
his Order dated 23-9-1968 was of the view that there was a
prima facie case for flaming a charge against the appellant
under Section 25(a) of the Act and he accordingly framed the
charge in respect of which a revision was filed before the
Additional Sessions Judge, Neemuch. This revision was
rejected on 19-12-1968 and thereafter another revision was
filed in the High Court of Madhya Pradesh. Before the High
Court, it appears the only contention urged was that the
charge went beyond the sanction in hat while the sanction
specifically mentions that the appellant had been found in
possession of the revolver at the Police Station, Neemuch on
17-9-1966, the charge speaks of his having been found in
such possession “on or before 17-9-1966” which words are
vague and not according to the sanction, as such the charge
was bad. The High Court rejected this contention, holding
that the words “on or before” would not render the charge
illegal inasmuch as even on the date of recovery, the
applicant could be said to be in possession of the revolver,
and whether the charge is substantiated or not could be
decided only after the Magistrate proceeds with the trial,
records the evidence and determines the credibility of the
witneses thereon. The High Court also thought that the
Additional Sessions Judge while rejecting the revision was
of the view that before the actual recovery of the revolver
the appellant was in possession at some point of time and he
was in constructive possession thereof on the date of its
recovery. In these circumstances, it saw no illegally or
impropriety in framing the charge and accordingly dismissed
the revision.

Before us the learned advocate for the appellant contends
that the High Court has palpably misconstrued the case of
Golak Chand v. The King(1) a case where it was held that a
charge cannot go beyond the scope of the sanction, (2) that
admittedly as the revolver was seized from Chhaganlal from
Karoonda in the State of Rajasthan, the Court at Neemuch in
Madhya Pradesh has no jurisdiction to try the case against
the appellant who was a resident of Neemuch in the State of
Madhya Pradesh, and (3) that it was Miroo who is alleged to
have handed over the pistol to Chhaganlal after receiving it
from the accused which would show that the revolver was not
in the constructive possession of the appellant on 17-9-
1966.

(1) 75 Indian Ca
511
The main question in this case is whether on the facts
alleged if true and at this stage nothing can be said about
the truth or otherwise of that allegation, the appellant can
be said to be in possession of the revolver for being
charged with an offence under Section 25 (a) of the Act.
Section 25 (a) in so far as it is relevant states
“whoever acquires, has in his possession or carries any
firearm or ammunition in contravention of Section

3………. shall be punishable with imprisonment for a term
which may extend to three years, or with fine, or with
both”.

What is meant ‘by possession in the context of this section
? Is it that the person charged should be shown to be in
physical possession or is it sufficient for the purposes of
that provision that ha constructive possesion of any firearm
or ammunition in contravention of Secton 3 which
prohibits him to be in such possession without a licence. I
may be mentioned that under Section 19 of the Arms Act of
1878, an offence corresponding to Section 25 ( 1 ) (a) is
committe I if a person had in his or under his control any
arms or ammunition in contravention of Section 14 and 15 of
that Act. The would control’ under Section 25 (1 ) (a) has
en omitted. Does this deletion amount to the legislature
confining the offence only to the case of a person who
has physical possession or doe; it mean that a person
will be considered to be in possession of a firearm over
which he has constructive possession or over which he
exercises the power to obtain possessing th of when be so
intends ? If the meaning to be given to the word
“possession” is that it should be a physical possession
only, then certainly the chase as framed on the facts of the
prosecution case will not be sustainable but if the meaning
to be given to the word “prossession” is wider than that of
actual or physical possession then it is possible,, if the
evidence produced by the prosecution is such as would sus-
tain a finding, that he had constructive possession on 17-9-
1966 when he handed it over to Miroo and Miroo handed it
over to Chhaganlal because if it was not seized from
Chhaganlal, the appellant could have at any time got back
the physical possession of the revolver through Miroo. The
possession of a firearm under the Arms Act in our view must
have, firstly the element of consciousness or knowledge of
that possession in the person charged with such offence and
secondly where lie has not the actual physical possession,
he has none-theless a power or control over that weapon so
that his possession thereon continues despite physical
possession being in someone else. If this were not so, then
an owner of a house who leaves an unlicenced gun in that
house but is not present when it was recovered by the police
can plead that he was not in possession of it even though he
bid himself consciously kept it there when he went out.
Similarly. if he goes out of the house during the day and in
the meantime someone conceals a pistol in his house
512
and during his absence, the police arrives and discovers the
pistol he cannot be charged with the offence unless it can
be shown that he had knowledge of the weapon being placed in
his house. And yet again if a gun or firearm is given to
his servant in the house to clean it, though the physical
possession is with him nonetheless possession of it will be
that of the owner. The concept of possess ion is nit easy
to comprehand as winters of Jutice,you have had occasions to
point out. In some cases under Section 1 9 ( 1 ) (f ) of
the Arms Act, 1878 it has been held that the word
“possession” means exclusive possession and the word
“control” means effective control but this does not solve
the problem. As we said earlier, the first precondition for
an offence under Section 25 (1 ) (a) is the element of
intention, consciousness or knowledge with which a person
possessed the firearm before it can be said to constitute an
offence and secondly that possession need not be physical
possession but can be constructive, having power and control
over the gun, while the person to whom physical possession
is given holds it subject to that power and control. In any
disputed question of possession, specific facts admitted or
proved will alone establish the existence of the de-facto
relation of control or the dominion of the person over it
necessary to determine whether that person was or was not in
possession of the thing in question. In this view it is
difficult at this stage to postulate as to what the evidence
will be and we do not therefore venture to speculate the-
eon. In the view we have taken, if the possession of the
appellant includes the constructive possession of the
firearm in question the- even though lie had parted with
physical possession on he date when it was receive—d, he
will nonetheless be deemed to be in posession of that
firearm. If so, the charge that he was in possession of the
revolver on 17-9-1966 does not suffer from any defect
particularly when he is definitely informed in that charge
that he had control over that revolver. It is also apparent
that the words ‘on or before’ were intendel to bring home to
the accussed that he was not only in constructive possession
of it on 17-9-1966 ‘but that he was in actual physical
possession of it prior to that date when he gave it to Miroo
It is submitted, however that the word ‘on or before’ might
cause embarrassment and prejudice to the defence of the
accused because he will not be in a position to know what
the prosecution actually intends, to allege. From a
reference of Form XXVIII of Schedule 5 of the Code of
Criminal Procedure, the made of charging a person is that he
‘on or about………. did the act complained of. In view
of the forms of the charge given in the Schedule to the
Code, we think that it it would be fair to the appellant if
The chrge is amended to read ‘on or about’ instead of ‘on or
before’ which we accordingly o-der.

Once we hold that the charges is not defective it cannot be
said that it travels beyond the sanction accorded by the
District Magistrate under Section 39 of the Arms Act as both
of them are in
513
similar terms in that the sanction also refers to the
appellant having been allegedly found in possession of and
having under his control one revolver without a valid
licence at Neemuch Police Station on, 17-9-1966. The
decision of the Privy Council in Golak Chand’s case(1) is
inapplicable to the facts and circumstances of this case.
What the Privy Council was considering was a prosecution
under Clause 18(2) of the Cotton Cloth and Yarn Control
Order, 1943 for which sanction to prosecute under Clause 23
was required. The sanction did not set out the facts
constituting the offence nor did the prosecution prove by
extraneous evidence that the necessary facts required for
granting sanction were placed before the sanctioning
authority. The sanction merely mentioned the names of the
person-, to be charged and the provision of the Control
Order under which they were to be prosecuted. It appears
that cases under Section 195 of the Criminal Procedure Code
were cited before the Board, which. however, as observed by
the Lordships do not lay (town any principle inconsistent
with the views expressed by them and as the sections of the
Code are expressed in language different from that used in
clause 23 of the Control Order and are directed to different
objects. it was thought that no usefull purpose will be
served by an examination of these cases. This Court held in
Madan Mohan v. State of Uttar Pradesh(2) following the Privy
Council else in Golak Chand that where facts do not appear
on the face of ‘he letter sanctioning prosecution it is
incumbent upon the prosecution to prove by other evidence
that the madical facts constituting the offence were placed
before the sanctioning authority. Under the Arms Act all
that is required for sanction under Section 39, is, that the
person to be prosecuted was found to be in possession of the
firearm, the date or dates on which he was so found in
possession and the possession of the firearm was without a
valid licence. As all the elements are contained in the
sanction in this case. It is not an illegal sanction nor
can it be said that the charge travels beyond that sanction.
It is further contended as already indicated that the Court
at Neemuch has no jurisdiction to try the case in view of
the fact that the revolver was recovered at Karoonda in
Rajasthan. Apart from the question whether the possession
of the revolver by the appellant is deemed to be at the
place where he resided or whether it is a case covered by
the provisions of Section 182 of the Criminal Procedure Code
which is contained in Chapter XV dealing with places of
enquiry and trial, we do not think that this contention can
be allowed to be raised before us because no such objection
was urged before the High Court in revision. Even in the
application for a certificate under Article 134(1) (c) of
the Constitution, the appellant did not urge that any such
objections were urged on his behalf
(1) 75 Indian Cises 3@D.

(2) A.I.R. 1954 S@C. 63.7
514
before the High Court and these were not considered. In
that petition, five grounds were said to have been raised
before the Magistrate and the Additional Sessions Judge, one
of which was regarding the jurisdiction of Neemuch Court to
take cognizance ,of the case. The complaint in respect of
these grounds was that while all of them were taken and
urged before the Magistrate and the Additional Sessions
Judge, they have not been fully and properly considered. No
similar allegation was made in so far as the High Court was
concerned though it was said that the Court at Neemuch in
Madhya Pradesh would have no jurisdiction to by the
,offence. As this objection was not urged we cannot permit
any such contention to be raised before us.
As the third contention raised before us namely that since
on the prosecution case Miroo had handed over the revolver
to Chhaganlal after receiving it from the accused, it cannot
be said to have been in constructive possession of the
appellant, is dependent on the evidence to be adduced at his
trial, the learned advocate for the appellant did not press
this ground.

In The view we have taken except for the direction that the
charge be amended by the substitution of the words “on or
before” by the words “on or about”, this appeal is
dismissed.

G.C.						      Appeal
dismissed.
515