High Court Punjab-Haryana High Court

State Of Punjab vs Sunil Kumar on 27 August, 2008

Punjab-Haryana High Court
State Of Punjab vs Sunil Kumar on 27 August, 2008
Criminal Appeal No.951-SBA of 1997                                           1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                     Criminal Appeal No.951-SBA of 1997
                                     Date of Decision: August 27, 2008



State of Punjab                                   ...........Appellant


                   Versus


Sunil Kumar                                       ..........Respondent



Coram:        Hon'ble Mr.Justice Jasbir Singh
             Hon'ble Mrs. Justice Sabina


Present:     Mr.Rajesh Bhardwaj, Deputy Advocate General,Punjab
             for the appellant.
             Mr.Ashish Gupta, Advocate for the respondent.

                           * * *

Sabina, J.

Challenge in this criminal appeal is to the order dated

19.1.1994 passed by the learned Special Court, Ludhiana.

On 20.10.1991, ASI Sher Singh received a secret information

that Sunil Kumar was indulging in sale of kerosene oil at higher rates. In

case his shop was raided, kerosene oil in sufficient quantity could be

recovered from his shop.

On the basis of the said information, raid was conducted by the

police party. 200 litres of kerosene was recovered from the shop of Sunil

Kumar and he could not produce any valid licence or permit in this regard.

Challan was presented in the Court on 1.6.1993. Notice of

accusation was served upon the accused on 7.6.1993. Accused did not

plead guilty and claimed trial. During the pendency of the trial, accused
Criminal Appeal No.951-SBA of 1997 2

filed an application under Section 167(5) of the Code of Criminal

Procedure (hereinafter referred to as `Cr.PC.’) on 8.12.1993 for his acquittal.

Vide impugned order, the said application was allowed and the accused was

acquitted. Aggrieved by the same, the State has filed the present appeal.

There is no dispute that an application under Section 167(5)

Cr.PC. is maintainable with regard to an offence punishable under Section 7

of the Essential Commodities Act, 1955. Special Court constituted under

Section 12-A of the Essential Commodities Act, is empowered to exercise

power under Section 167(5) Cr.PC and stop further investigation into the

offence unless for special reasons and in the interest of justice the

continuation of investigation beyond that period is necessary.

Learned State counsel has submitted that in case the

investigation conducted during the period of six months discloses an

offence, the court could take cognizance of the same. Special Court was

competent to entertain the police report restricted to six months’

investigation and take cognizance on the basis thereof. Reliance was placed

on the decision of the Apex Court in State of West Bengal vs. Falguni

Dutta and another, 1993(2) RCR (criminal) 431.

We have examined this case in light of the decision of the

Apex Court cited above.

In the present case, challan was presented after more than 1 ½

year of the raid. The investigating agency took no steps to collect the

evidence within the prescribed period of six months which could prima

facie show a case for giving notice before trial. Investigation was not

completed within six months of arrest of the accused and after the expiry of

said period, no permission was taken from the Court by the Investigation
Criminal Appeal No.951-SBA of 1997 3

Officer for extension of time. In the absence of any evidence to prima

facie make out a case for giving notice before trial, the accused was liable to

be acquitted.

We have gone through the record of the case and find that the

impugned order calls for no interference. Accordingly, this appeal is

dismissed.

( Sabina )
Judge

( Jasbir Singh )
Judge
August 27, 2008
arya