Bombay High Court High Court

Krishnamohan Ananda Saindane vs Anilkumar Bherumal Mawani And … on 17 April, 2006

Bombay High Court
Krishnamohan Ananda Saindane vs Anilkumar Bherumal Mawani And … on 17 April, 2006
Equivalent citations: 2006 (4) MhLj 563
Author: S Kukday
Bench: S Kukday


JUDGMENT

S.P. Kukday, J.

1. The petitioner has impugned order dated 12-3-1998 passed by the learned Judicial Magistrate, First Class, Dhule in S.T.C.C. No. 2137/1994 acquitting the respondent No. 1 of the offence punishable Under Section 385 of the Indian Penal Code (for short “IPC”).

2. Relevant facts stated briefly are that petitioner runs a Hospital, by name and style, Suyog Hospital, Sakri Road, Dhule. His wife is a Gynecologist. In the month of October, 1993 an extortionist threatened the complainant to blow his Hospital by using a bomb, if amount of Rs. 5 lakhs is not paid. Threats were given on telephone and by sending letters also. After detection of the chit attached to the packet, which is supposed to have contained a bomb, complainant got suspicious and opened the tin. To his utter surprise, he found that there was no bomb inside. Thereafter, complainant gave an intimation about the threats and the letters to the police. On the basis of this report dated 4-2-1994 (Exh. 14) offence came to be registered Under Section 385, Indian Penal Code. After complaint was lodged letter (Exh. 18) was received by the complainant. Accused had come to his cabin at the Hospital and asked him about receipt of threats on phone. As this fact was not disclosed to anybody, complainant suspected respondent No. 1 as the mischief-monger. He, therefore, obtained specimen writing of respondent No.l, with the help of his brother. He tallied the writing. On coming to the conclusion that offending letters are written by respondent No. 1, complainant gave an intimation to the Police and handed over the letters to them. Exhs. 11, 13 and 14 were attached and were sent for opinion of Handwriting Expert, with specimen writing of respondent No. 1, Shri Jaisingrao Landge, Handwriting Expert (PW 3) found that letters are written by respondent No. 1 and has given expert’s opinion dated 17-10-1996 (Exh. 42). He has also produced enlarged photo prints and the reasons for the opinion (Exh. 43).

3. On the basis of this material respondent No. 1 was charge-sheeted. Particulars of the offence were explained to the respondent No. 1 as the case was tried as Summary case. At the conclusion of the trial, learned trial judge found that except opinion of the Handwriting Expert, there is no evidence on record to establish involvement of respondent No. 1 in commission of an offence. He therefore, acquitted the respondent No. 1 by his order dated 12th March, 1998. This order has been impugned in the present petition.

4. learned Counsel for petitioner contends that in view of the evidence of the Handwriting Expert and the oral evidence of complainant, the respondent No. 1 should have been convicted of the offence punishable Under Section 385, Indian Penal Code.

5. Per contra, learned Counsel for respondent No. 1 has referred to the ruling of the Supreme Court in the matter of S. Gopal Reddy v. State of A. P. to bring home the point that conviction cannot be based on sole testimony of Handwriting Expert. According to learned Counsel, trial Court has properly appreciated the evidence and has come to the correct conclusion. It is, therefore, not necessary to interfere with the order of acquittal passed by the trial Court.

6. So far as the legal position in respect of conviction based on circumstantial evidence is concerned, it is now well settled that if conviction is to be based on the circumstantial evidence, the prosecution must establish the chain of circumstances which unerringly lead to the conclusion that it is the delinquent and delinquent alone has committed the offence. All the links or the chain must be established with clarity. It is not permissible for the Court to venture into the realm of conjectures or surmises.

7. In the present case, learned trial judge has adopted a view that conviction cannot be based only on the evidence of Handwriting Expert. For this purpose, reliance is placed on the ruling of the Supreme Court in the matter of Magan Bihari Lai v. State of Punjab reported in AIR 1997 SC 1091. The Apex Court has laid down in this matter that conviction cannot be solely based on the evidence of Handwriting Expert. learned Counsel for respondent No. 1 has referred to subsequent ruling of the Supreme Court, taking a similar view in the matter i.e. of 5. Gopal Reddy v. State of A. P. (supra). Reference can also be made to the recent ruling of the Apex Court in the matter of Alamgir v. State (NCT Delhi) . After referring to the earlier ruling reported in the matter of Magan Bihari Lai (supra), the Apex Court has observed in para No. 16 of the Report that the Handwriting Expert’s opinion simply corroborates the circumstantial evidence and as such we are unable to record our concurrence with the submissions of Shri Singh on this score. The submission that conviction can be based on sole testimony of Handwriting Expert was fairly repelled. It is not necessary to multiple the case law on this point. The decision adverted to clearly lay down a law that conviction cannot be based on sole testimony of the Handwriting Expert. The evidence of Handwriting Expert can corroborate the circumstantial evidence but it is imperative that the prosecution establish chain of circumstances showing that the delinquent is the culprit. Only in that case, the evidence of Handwriting Expert can be relied upon for substantiating other circumstantial evidence.

8. learned Counsel for petitioner has submitted that evidence of complainant coupled with evidence of Handwriting Expert brings home the guilt of respondent No. 1. It can be seen that sister of respondent No. 1, namely. Sharmila, was for some period, working with wife of the complainant as a Doctor at the Hospital. During the cross-examination, complainant has admitted that he came in contact with respondent No. 1 on two-three previous occasions. The evidence of petitioner clearly discloses that after receipt of the threat some article is placed in the showcase and after discovery of the alleged bomb is nothing but a hoax, as there were only pieces of wood tied with the help of wire, he lodged complaint with Police on 4-2-1994 (Exh. 14). According to petitioner, respondent No. 1 approached him after he filed complaint and spoke to him about the threats on telephone which gave rise to suspicion. The petitioner then obtained specimen writing of respondent No. 1, verified that the threat letters were in the handwriting of respondent No. 1 and passed on the information to the police. This led to charge-sheeting of respondent No. 1. Omission in the evidence is regarding identification of the voice of the respondent No. 1. The complaint does not disclose that when the suspicion arose or when he confirmed that respondent No. 1 is the culprit. He should have at least made an effort to assure himself that the voice of the person who was giving threat was at least similar to the voice of respondent No. 1. However, the complainant is silent on this point. It has been brought on record that there is no reference to respondent No. 1 in the complaint itself. It is difficult to envisage an extortionist who had an easy access to Hospital of petitioner would continue the threats after he came to know that matter has been handed over to the police and that the threats are being mocked at because the contraption is found to be pieces of wood and not a bomb. It can be seen that evidence of petitioner at the best shows that he suspected respondent No. 1. There is no other circumstance referred to by the petitioner which even remotely connects respondent No. 1 with commission of offence. In this view of the matter, the contention of learned Counsel for petitioner that evidence of petitioner does establish complicity of respondent No. 1, cannot be sustained. As is rightly observed by the learned trial Judge, there is no evidence on record except the opinion of the Handwriting Expert which points to complicity of respondent No. 1 in commission of offence. Letters are written by using wall-paint. Specimen in respect of contents of Exh. 18 alone are obtained and are used for comparison of all the letters. The opinion given by the Handwriting Expert appears to be questionable. Be that, as it may; it is not necessary at this stage to enter into this controversy in view of the admitted position that there is no evidence on record, except evidence of Handwriting Expert pointing an accusing finger at respondent No. 1. It is, therefore, apparent that learned trial Judge has rightly applied the ratio of the decision of Supreme Court reported in A/7? 7977 SC 1091 (supra). No interference is therefore, called for with the impugned order. In this view of the matter, Revision is dismissed. Rule is discharged.