High Court Punjab-Haryana High Court

State Of Haryana vs Sanjay And Another on 4 August, 2009

Punjab-Haryana High Court
State Of Haryana vs Sanjay And Another on 4 August, 2009
Crl.A.No.617-SBA of 1997                          1


In the Punjab and Haryana High Court,at Chandigarh.


              Decided on August 04,2009



State of Haryana                                      --Appellant

                Vs.

Sanjay and another                                 -- Respondent

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

Present: Mr.Partap Singh,Sr.DAG,Haryana, for the
appellant/State.

Mr.Vikas Bishnoi,Advocate,for the respondents.

Rakesh Kumar Jain,J: (Oral)

This appeal has been filed by the State of Haryana,

against the order of learned Special Judge, Jind, dated 21.1.1997,

vide which the respondents were acquitted of the charges framed

against them under Sections 406/420 IPC and 7/10/55 of Essential

Commodities Act, 1955, for violating the provisions of Rules of

Control Order of Liquified Petroleum Gas (Regulated Supplies and

Distribution) Rules, 1993.

The story unfolded by the prosecution is that on

01.7.1996, Bhim singh SI/SHO of Police Station, Julana was on

patrol duty alongwith other police officials near Octroi Post,

Deorar Road, Julana. At about 11.30 PM, they noticed a truck

parked near the Octroi Post. One person was standing on the top of
Crl.A.No.617-SBA of 1997 2

the truck and another person was standing near it alongwith three

persons having three empty cylinders with them. All the three

persons on seeing the police party ran away from the spot. The truck

was taken into possession alongwith 324 cylinders which

included 319 filled gas cylinders, five empty cylinders and three

more empty cylinders vide memo Ex.PE duly attested by constable

Mohinder Singh and Tika Ram Pws. The respondents were arrested

at the spot. Respondent Sanjay produced Rs.700/-,one challan-cum-

invoice Ex.PA, one return voucher Ex.PB and cash memo Ex.PC

which were taken into possession vide memo Ex.PD duly attested by

the aforesaid witnesses. Similarly, accused/respondent Sanjay also

produced one registration certificate and the driving license which

were also taken into possession vide recovery memo Ex.PJ.

Thereafter, both the respondents suffered disclosure statements

Ex.PL and Ex.PK respectively to the effect that they could get

recovered the cylinders sold in black. The Investigating Officer sent

ruqa Ex.PM for registration of the case on the basis of which formal

FIR Ex.PM/1 was recorded by Satpal ASI, who made endorsement

Ex. PM/2 on the ruqa. He also prepared visual site plan Ex.PN of

the place of recovery with its correct marginal notes and recorded the

statements of the witnesses. On completion of investigation, report

under Section 173 Cr.P.C. was prepared and submitted to the Court

for trial of the accused/respondents.

In order to substantiate its case, the prosecution

examined PW-1 Dharam Pal, PW2- Tikka Ram, PW-3 Rattan Lal ,

PW-4 Suresh Kumar, PW-5 Mohinder Singh and PW-6 Bhim Singh
Crl.A.No.617-SBA of 1997 3

SI/SHO.

No independent witness was associated by the

Investigating Officer. Even the testimonies of the police officials

was also silent in respect of the fact that the accused/respondents

were selling the gas cylinders in black. Thus, the learned Court

below found that the prosecution has failed to prove on record that

the respondents/accused have violated any Rules of Control Order

of Liquified Petroleum Gas (Regulated Supplies and Distribution)

Rules, 1993. In fact, none of the prosecution witnesses had

supported the case of the prosecution. Therefore, giving the benefit

of doubt to the respondents/accused, they were acquitted of the

charges framed against them.

Mr.Partap Singh, learned Senior Deputy Advocate

General, appearing on behalf of the appellant/State, could not point

any infirmity in the order of the learned Special Judge, Jind.

In view of the above, I do not find any merit in this

appeal and the same is hereby dismissed.

Aug 04,2009                                   (Rakesh Kumar Jain)
RR                                                      Judge