Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 1 docs
The Indian Penal Code, 1860
Citedby 18 docs - [View All]
M.Biju vs State Of Kerala on 29 March, 2007
Smt. Paniben vs State Of Gujarat on 13 March, 1992
Bhagatram And Ors. vs State Of M.P. on 1 March, 1990
Ctm Textiles Mills vs Yashinbhai V. Rajput on 19 April, 2005
Madan Lal vs State Of Rajasthan on 23 January, 2004

User Queries
Supreme Court of India
Mohan Lal vs State Of Maharashtra on 6 April, 1979
Equivalent citations: AIR 1979 SC 1718, 1979 CriLJ 1328, (1979) 4 SCC 751
Author: S M Ali
Bench: A Koshal, S M Ali

JUDGMENT

S. Murtaza Fazal Ali, J.

1. In this appeal by special leave, the appellant has been convicted under Section 411 of the Indian Penal Code and sentenced to six months R.I. and fine of Rs. 1000/-. The only ground on which special leave appears to have been granted, in this case was that there was absolutely no evidence to show that the appellant had the knowledge or reason to believe that the bage recovered from his godown were stolen property. The facts of the case have been fully detailed in the judgment of the Sessions Judge as the High Court summarily dismissed the appeal. Mr. V.S. Desai, Senior Counsel, appearing in support of she appeal submitted that there was no evidence to show that the empty bags recovered from the shop to the appellant were the very bags that had been brought from the godown of the Engineering College from where they were stolen. Dr. Chitale for the State, however, submitted that though the bags had no special mark of identification but prosecution proved by direct evidence of the certman and the driver of the truck that the bags were brought from the godown of the Engineering college to the shop of the appellant. But that, however, does not solve the problem because the prosecution has still to prove that the appellant was in possession of property which he had reason to believe (hat it was stolen property. On this point there is absolutely no evidence, nor is there anything to show that the appellant himself had got the empty bags from the Engineering College or that he made payment to the driver of the truck. Payment according to the prosecution was made by accused No. 4. The only fact that has been proved is that the shop was run by accused No. 4 and 5 and the appellant was only a partner in the business carried on in his shop. The mere presence of the appellant in the shop where the goods were delivered does not itself prove the essential ingredients for an offence under Section 411 IPC. The appeal is, therefore, allowed and the appellant is acquitted of the charges framed against him. The appellant will now be discharged from his bail bords. Fine if paid must be refunded.