High Court Punjab-Haryana High Court

Nishabar Singh And Others vs State Of Haryana on 17 March, 2009

Punjab-Haryana High Court
Nishabar Singh And Others vs State Of Haryana on 17 March, 2009
           Crl. A. No.865-DB of 2006                    -1-

              IN THE HIGH COURT OF PUNJAB AND HARYANA
                            AT CHANDIGARH

                         Crl. A. No.865-DB of 2006

                         DATE OF DECISION: MARCH 17, 2009

Nishabar Singh and others
                                                         .....APPELLANTS

                               Versus


State of Haryana
                                                        ....RESPONDENT

Present:      Mr.R.S. Rai, Senior Advocate
              with Mr.Gautam Dutt, Advocate,
              for the appellants.

              Mr.Partap Singh, Addl.Advocate
              General, Haryana.
                   ..


CORAM:       HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
             HON'BLE MRS. JUSTICE DAYA CHAUDHARY
                           ---

SATISH KUMAR MITTAL, J.

This criminal appeal has been filed by five accused, namely,

Nishabar Singh, Puran Singh alias Kalu (both brothers), Gurmit Singh alias

Ghelu, Gurprit Singh alias Sonu and Paramjit Singh (sister’s sons of accused

Nos.1 and 2) against their conviction under Section 302 read with Section

149 IPC for committing the murder of Kulwinder Kaur wife of accused

No.1 and sentence to undergo life imprisonment with a fine of Rs.10,000/-,

in default of payment of which, they were directed to further undergo

rigorous imprisonment for a period of six months; and also against their

conviction under Section 148 IPC and sentence to undergo rigorous

imprisonment for a period of one year. However, both the sentences were
Crl. A. No.865-DB of 2006 -2-

ordered to run concurrently. Sixth accused, namely, Nazar Singh, brother of

accused Nos.1 and 2, has been acquitted by the trial Court.

2. In brief, the prosecution version is that deceased Kulwinder

Kaur was married with accused Nishabar Singh on 14.2.1999. Soon after the

marriage, accused Nishabar Singh and his family members started teasing

and giving beating to deceased Kulwinder Kaur for bringing less dowry. On

that account, in the year 1999 itself, Kulwinder Kaur left her matrimonial

home and started residing at her parents house in Karnal. Thereafter, she got

registered a criminal case against accused Nishabar Singh and his family

members under Sections 406, 420, 498-A and 506 IPC. In that case only

Nishabar Singh was challaned. During the pendency of the said case,

deceased Kulwinder Kaur also filed a petition for dissolution of marriage

on the ground of cruelty and harassment by her husband. Subsequently, the

said petition was converted into a petition under Section 13-B of the Hindu

Marriage Act for seeking decree of divorce by mutual consent. Accordingly

on 13.10.2001, on the statement of both the parties, the marriage was

dissolved by a decree of divorce with mutual consent. But the criminal case

got registered by deceased Kulwinder Kaur still remained pending. On

24.5.2002 the alleged occurrence had taken place in which Kulwinder Kaur

was alleged to have been murdered by the aforesaid six accused. In this

case, FIR No.246 was got registered on 24.5.2002 at Police Station City,

Karnal under Sections 148, 302/149 IPC on the statement (Ex.P11) made by

Gurmeet Singh (PW2), brother of deceased Kulwinder Kaur.

3. In his statement, PW2-Gurmeet Singh, in addition to the afore-

stated facts with regard to the previous litigation, stated that on 24.5.2002 at

about 6.00 p.m. he had gone to the market along with his sister Kulwinder
Crl. A. No.865-DB of 2006 -3-

Kaur on the motor-cycle from where they had returned to their house after

half-an-hour after purchasing some household articles. At that time his

mother Pritpal Kaur (PW3), his wife Gagandip Kaur, who was examined by

the accused as DW8, were present at his house. At about 6.45 p.m., his

sister Kulwinder Kaur went to toilet constructed outside the house. When

she reached the middle of the street, in the meantime, they heard the cries of

his sister Kulwinder Kaur, upon which he, his wife and his mother came

out of the house and saw that Nishabar Singh (accused No.1) armed with

sword, Nazar Singh, armed with iron Datra, Puran Singh alias Kalu

(accused No.2) armed with sword, Gurmit Singh alias Ghelu, armed with

Gandasi, Gurprit Singh alias Sonu armed with knife and Pammu son of

Jasbir Singh, armed with knife were attacking his sister Kulwinder Kaur

with their respective weapons. When they raised raula “Mar-Dia Mar-Dia”,

the accused after giving injuries to his sister, chased them in the lane along

with their weapons. Due to fear, they went inside the room of their house

and bolted the door from inside. Thereafter, the accused tried to break open

the door but they could not succeed. On hearing the noise of neighbourers,

the aforesaid accused ran away along with their respective weapons.

Thereafter they came in the lane and found that Kulwinder Kaur was lying

dead. She had received injuries on her arm, neck, head, right cheek and

right leg with sharp edged weapons. It was also stated that the assailants had

also taken away one gold necklace, earrings and a ring from the body of his

sister, which were worn by her, therefore, action be taken against the

aforesaid accused for committing the murder of his sister.

4. After registration of the case, the police visited the spot,

prepared the inquest report and sent the dead body of Kulwinder Kaur to
Crl. A. No.865-DB of 2006 -4-

General Hospital, Karnal for post mortem. On 25.5.2002, Dr.Rakesh

Girdhar, Medical Officer, General Hospital, Karnal conducted post mortem

of deceased Kulwinder Kaur. In his post mortem report (Ex.PA) which he

had proved in the Court, he found the following injuries on the person of

deceased Kulwinder Kaur:-

“1. 3 cm x 1.2 cm bone deep incised wound with fractured
fragment coming out of wound with partial skin thickness
deep incised wound extending 6 cm. medially.

2. 5 cm x 1 mm skin deep incised wound on anterior aspect
of right shoulder.

3. 12 cm x 3 mm skin deep incised wound on right upper
breast.

4. 8 cm x 5 mm skin deep incised wound on right breast just
below injury No.3, 6 cm above the right nipple.

5. 11 cm x 4 cm x skull deep incised wound on left parital
region of scalp in coronal plain in line with pinna. There
is fracture of the underlying skull bone with disruption of
membranes and brain matter was coming out of wound.
Brain matter was disrupted up to 2 cm deep.

6. 13 cm x 4 cm incised wound just below mandible with cut
pharynx and posterior angles of mendible up to mouth
cavity deep.

7. 2 cm x 5 mm incised wound on front of mid part of neck.

Exploration of the wound revealed through and through
cut of trachea and esophagus with food contents coming
out of the wound.

8. 7 cm x 5 mm x skin deep incised wound on the left side
of neck vertically placed.

9. 2 cm x 2 mm incised wound on the left ear lobule.

10. 2 cm x 5 mm incised wound just lateral to left eyebrow.

11. 5 cm x 2.5 cm incised wound and on the anterior aspect
of left shoulder with fracture of the humerus with 12 cm
partial skin deep extension downwards which was 2 mm
Crl. A. No.865-DB of 2006 -5-

wide.

12. 5 cm x 2 mm incised wound skin deep on medical side of
mid arm.

13. 5 cm x 2 cm incised wound on posterior aspect of left arm
7 cm above the left elbow with fracture of the humerus.

14. 8 cm skin deep incised wound on posterior aspect of the
left arm.

15. 7 cm x 2 cm incised wound skin deep 2 cm distal to the
elbow joint.

16. 4 cm x 2 cm bluish contusion on the back of left elbow
joint.”

In his opinion, the cause of death of the deceased was due to shock and

haemorrhage as a result of injuries to vital organs. All the injuries were

found ante-mortem in nature and sufficient to cause death in ordinary course

of nature. This witness in cross-examination has stated that possibilities of

all the injuries having been caused with gandasi (Ex.P8), cannot be ruled

out. He further stated that the possibility of the injuries caused on the person

of deceased with gandasi is more than a sword.

5. During investigation, accused Nishabar Singh was arrested on

1.6.2002 and from his possession the gandasi (Ex.P8) was recovered vide

recovery memo Ex.P24. On 2.6.2002, on his disclosure statement, his

clothes, which he was wearing at the time of the occurrence, were got

recovered vide recovery memo Ex.P25. In the investigation, no other

recovery was effected from any of the other accused. Further, during the

investigation, which was also conducted by DSP and got verified by SP, all

the other accused except Nishabar Singh were found innocent. Therefore,

the challan was filed only against accused Nishabar Singh.

6. After commitment of the case against accused Nishabar Singh,
Crl. A. No.865-DB of 2006 -6-

he was charge-sheeted for the offence under Section 302 IPC to which he

pleaded not guilty. After examination-in-chief of three witnesses, namely,

PW1-Dr.Rakesh Girdhar, PW2-Gurmeet Singh (complainant) and PW3-

Pritpal Kaur, the prosecution filed an application under Section 319 Cr.P.C.

for summoning the aforesaid five accused, who were found innocent during

the investigation. Initially, the said application was dismissed by the trial

Court, but this Court, on a revision petition filed by the complainant against

the said order, allowed the same vide order dated October 27, 2005 and

ordered for summoning the aforesaid five accused to face the trial.

7. After appearance of the summoned accused, all the six accused

including accused Nishabar Singh were charge-sheeted for the commission

of offence punishable under Sections 148 and 302 read with Section 149

IPC to which they pleaded not guilty and claimed trial.

8. In support of its case, the prosecution examined 11 witnesses,

including PW1-Dr.Rakesh Girdhar, who conducted post mortem of the

deceased; PW2-Gurmeet Singh (complainant), who fully supported the case

of the prosecution. However, in his examination-in-chief before the court

he stated that Nishabar Singh was armed with gandasa and other accused

were armed with gandasis and swords etc.; PW3-Pritpal Kaur, mother of the

deceased. She has also fully supported the prosecution version; PW4-

Constable Vir Shakti Singh, Draftsman, (a formal witness); PW5-Sat Pal,

Photographer (a formal witness); PW6-Constable Nirmal Kumar, a witness

of delivery of special report to Illaqa Magistrate, which was delivered at

about 1.35 a.m. on 24/25.5.2002; PW7-EHC Lakhwant Singh, (a formal

witness),who proved his affidavit Ex.P20; PW8-Constable Balwan Singh (a

formal witness), who proved his affidavit Ex.P21; PW9-Vipin Kumar,
Crl. A. No.865-DB of 2006 -7-

Additional Ahlmad in the Court of JMIC, Karnal, who proved on record

about the pendency of the criminal case under Sections 406/420/498-A and

506 IPC against accused Nishabar Singh. PW10-Mohinder Kumar,

Inspector, who partly investigated the case and before whom accused

Nishabar Singh was produced and a gandasi (Ex.P8) was recovered from

him vide recovery memo Ex.P24 and before whom on the disclosure

statement of Nishabar Singh, the clothes were got recovered. PW11-SI

Jagan Nath, who after the occurrence went to the spot and got recorded the

statement of the complainant and got registered the FIR in question. This

witness also partly investigated the matter.

9. In his statement under Section 313 Cr.P.C., accused Nishabar

Singh pleaded that he was innocent and was falsely implicated. He had

taken the defence that his marriage with deceased Kulwinder Kaur was a

simple marriage and no dowry was given and taken in the marriage. After

the marriage, he came to know that his wife Kulwinder Kaur was of loose

character and she had illicit relations with many people. He stated that

before his marriage, his wife left her parents house with one Teji Pandit

resident of Shiv Colony, Karnal and remained with him for 15 days, and

thereafter, the matter was compromised, but this fact was not disclosed to

him before his marriage. When this fact came to his knowledge, the

differences occurred between him and his wife. Since she could not face the

circumstances, therefore, she left the matrimonial home. Thereafter he tried

to sort out the differences by convening a Panchayat and to bring back his

wife, but she did not return. Thereafter, a criminal case was got registered

by her against him, but after some time, the matter was compromised and a

consent decree of divorce was passed on 13.10.2001. Since then he did not
Crl. A. No.865-DB of 2006 -8-

have any connection with his wife Kulwinder Kaur. He further took the

stand that thereafter he came to know that Kulwinder Kaur left her parents

house and remained with said Teji Pandit for a period of ten days. When she

came back to her parents house, she was given beating by the complainant

party with the sharp edged weapons due to which she died on 24.5.2002.

When the complainant party was in the process of throwing the dead body

of Kulwinder Kaur in Yamuna Canal, which was just adjacent to their

residential house, they apprehended that they were noticed by someone,

therefore, they left the dead body in the street and raised alarm that their

son-in-law committed the murder of their daughter. He further stated that he

had neither any motive to commit the murder of Kulwinder Kaur nor

committed her murder.

10. The other accused in their statements have pleaded innocence

and had taken the stand that they were neither present at the spot nor

participated in the alleged occurrence. Accused Nazar Singh pleaded that he

was innocent and was neither present at the spot nor participated in the

occurrence. Rather, he was on his duty and posted at Jind in police

department.

11. In defence, the accused examined eight witnesses. DW1-DSP

Om Parkash Narwal was examined in order to prove that during

investigation of the case except accused Nishabar Singh, he found the

remaining five accused, namely, Nazar Singh, Puran Singh alias Kalu,

Gurmit Singh alias Ghelu, Gurprit Singh alias Sonu and Paramjit Singh alias

Pammu as innocent. DW2-HC Narender Singh, Police Line, Jind was

examined to prove the plea of alibi taken by accused Nazar Singh. This

witness has proved that on the date of occurrence, accused Nazar Singh was
Crl. A. No.865-DB of 2006 -9-

present and posted at Police Station Sadar, Jind and on 24.5.2002 at 11.00

a.m., he reported for duty vide DDR No.18 dated 24.5.2002. DW3-Mukesh

Kumar, Miscellaneous Clerk, Tehsil Office, Karnal, who proved various

affidavits, which have been exhibited as Mark DC to Mark DP, given by

various persons to the effect that other five accused were innocent and they

were falsely implicated. DW4-Ram Lubhaya, who was neighbourer and

who went to the spot immediately after the occurrence, had stated that when

he reached the spot, Ranjit Singh, his wife, his daughter-in-law and his son

were already present at the spot. But they did not disclose to him as to who

had committed the murder of Kulwinder Kaur. He further stated that a

Panchayat was convened in which he had also participated and as per their

verification, five accused, namely, Nazar Singh, Puran Singh alias Kalu,

Gurmit Singh alias Ghelu, Gurprit Singh alias Sonu and Paramjit Singh alias

Pammu were innocent. DW5-Ranjit Singh, father of the deceased in his

statement, which was recorded on 1.2.2006, stated that on 24.5.2002 he

reached his house at about 7.15 p.m., i.e., after the alleged occurrence, but

none of his family members told him that they had witnessed the

occurrence nor any other person had narrated him about having seen the

occurrence. He did not tell the police about the name of culprit as he was

not present at the spot at the time of the occurrence. However, in cross-

examination, he has admitted that the inquest report Ex.P3 bears his

signatures as well as signatures of his brother Tirlochan Singh. He further

admitted that he moved an application before the trial Court for providing

police protection to the witnesses as the accused were threatening them. He

also admitted that he moved such application on 5.12.2005. On that

application, the police help was provided to them. He stated that they were
Crl. A. No.865-DB of 2006 -10-

apprehending danger to their lives while coming to the court. He further

stated that he left Karnal and shifted to village Gorgarh because his

daughter was murdered and also apprehending danger to their lives. He had

further stated that after the statement of Pritpal Kaur (PW3) in the court,

accused Gurmit Singh alias Ghelu moved an application to CIA Staff,

Karnal against them for the murder of his daughter Rajwinder Kaur alias

Babli, who died due to heart attack. On that application, they were called by

the police of CIA Staff, Karnal, though he had denied the suggestion that

under the threat of accused they have compromised with the accused outside

the court. DW6-ASI Ram Kishan, CID Unit, Fatehabad and DW7-KHC

Ravinder Kumar, Police Lines, Jind were also examined to establish the

plea of alibi taken by accused Nazar Singh. DW7 had stated that as per

record, on the date of the occurrence, he had delivered the arms to

Constable Nazar accused at about 8.00 p.m. after obtaining his signatures

on the arms distribution register. DW8-Gagandeep Kaur is wife of the

complainant. Though she was the eye-witness, but has not supported the

prosecution version. She had stated that she had not seen the occurrence.

Her statement was recorded on 10.2.2006.

12. In defence, the accused have also placed on record the

statements Ex.D10 and Ex.D11 made by Pritpal Kaur, mother of the

deceased and complainant Gurmeet Singh, respectively, in the criminal case

registered under Sections 406, 420, 498-A and 506 IPC. In those statements,

these witnesses have stated that there was no demand of dowry by accused

Nishabar Singh and there was no dispute between the married couple and

the deceased was never harassed, beaten or tortured by her husband. It was

further stated that Kulwinder Kaur was murdered, but they did not know
Crl. A. No.865-DB of 2006 -11-

who had murdered Kulwinder Kaur. They have specifically stated that

neither accused Nishabar Singh nor his relatives murdered Kulwinder Kaur.

13. It is pertinent to mention here one more fact which is very

relevant that after the examination of Gurmeet Singh (complainant) and

Pritpal Kaur , the accused moved an application under Section 311 Cr.P.C.

for re-examination of Gurmeet Singh (PW2) and Pritpal Kaur (PW3) on the

ground that those witnesses had not truly stated the facts to the court under

the pressure of the police. The said application was dismissed on 10.2.2006.

Thereafter on 20.2.2006 another application was filed by complainant

Gurmeet Singh (PW2) and Pritpal Kaur (PW3) for their re-examination on

the same ground. The said application was also dismissed by the trial Court

while observing as under:-

“12. It appears that after making the statements by these
witnesses, some development has taken place outside the court
and due to that development, it appears that the present
application has been moved by the complainant just to wash
out their earlier statements. So far as the plea that earlier
statements have been made by these witnesses under police
pressure is totally without any substance. Ranjit Singh, father
of the present complainant and husband of PW3 Smt. Pritpal
Kaur has appeared as DW5 and in the cross-examination he has
categorically admitted that he has moved an application before
this court that prosecution witnesses should be provided the
police protection as the accused were threatening them. He
further admitted that on the basis of that application they were
provided police protection. He further admitted that the said
application was moved by him on 5.12.2005. He further
categorically admitted that they apprehended danger while
coming in the court and they left Karnal and shifted to village
Gorgarh, because their daughter was murdered and they were
Crl. A. No.865-DB of 2006 -12-

apprehending the danger to their life. These admissions of the
father of the complainant show that they were having the threat
not from the police, but from the accused that is why he has
sought police protection for the prosecution witnesses.

13. This witness has further admitted that Rajwinder alias
Babli, his daughter has died due to heart attack. He further
categorically admitted that after the statement of PW3 Pritpal
Kaur in the present case, one of the accused Gurmit alias Ghelu
moved an application to CIA Staff, Karnal against them for the
murder of their daughter Rajwinder Kaur alias Babli and they
were called by the police to CIA Staff, Karnal. It prima facie
appears that due to this pressure as they were got summoned by
the CIA Staff, Karnal by one of the accused by moving an
application for the murder of their own daughter, they want to
wriggle out from their statements made in the court and want to
oblige the accused persons.

14. It is further pertinent to mention that on the last date of
hearing i.e. 10.2.2006, an application was filed by the accused
for recalling these witnesses namely PW2 Gurmit Singh PW3
Pritpal Kaur on the similar grounds that they have not
supported the prosecution version in their statements recorded
in the court of Sh.Devender Singh, learned Judicial Magistrate
Ist Class, Karnal, in case under Sections 406/420/498A/506 of
the Indian Penal Code, which was lodged against accused
Nishabar Singh, his father and family members and copies of
the said statements are Ex.D10 and Ex.D11. The said
application of accused was dismissed by this Court on the same
day i.e. 10.2.2006 by passing a detailed order on merits. After
dismissal of the said application, the present application has
been moved by complainant Gurmit Singh to achieve the same
motive i.e. to re-summon and re-examine PW2 i.e. Applicant
Gurmit Singh himself and his mother PW3 Pritpal Kaur. I
found substance in the plea of learned Public Prosecutor that
this action of complainant clearly shows the collusion between
Crl. A. No.865-DB of 2006 -13-

the accused and these prosecution witnesses. Thus, in these
circumstances, the application in question is not bona fide and
it appears that the said application has only been filed to help
the accused as a result of some later development. There is no
substance in the plea mentioned in the application that the
statements made by these witnesses on 13.12.2005 and
2.1.2006 were the result of pressure by the police. So, this
Court cannot act as a tool in the hands of the complainant who
appears to have colluded with the accused.”

14. The trial Court after considering the evidence led by both the

parties and hearing the arguments of the learned counsel for the parties, and

while relying upon the version given by the two prosecution witnesses i.e.

Gurmeet Singh (PW2) and Pritpal Kaur (PW3), convicted and sentenced the

five accused, as indicated above, and acquitted accused Nazar Singh while

giving him the benefit of doubt.

15. Learned counsel for the appellants argued that there was

absolutely no motive either with Nishabar Singh or other five accused for

committing the murder of Kulwinder Kaur. Prior to the date of alleged

occurrence, the marriage between Nishabar Singh and Kulwinder Kaur was

dissolved by a decree of divorce by mutual consent vide judgment and

decree dated 13.10.2001, and thereafter, Nishabar Singh and his family

members were having no connection with deceased Kulwinder Kaur. As far

as other accused are concerned, they are residents of Karnal and were not

the accused in dowry harassment case registered on the complaint made by

the deceased. Therefore, there was no motive for them to commit the murder

of Kulwinder Kaur, as alleged by the prosecution witnesses.

16. Secondly, learned counsel submitted that the two prosecution

witnesses, i.e., complainant Pritpal Kaur (PW3) and Gurmeet Singh (PW2)
Crl. A. No.865-DB of 2006 -14-

made contradictory statements Ex.D10 and Ex.D11 in a criminal case

registered against accused Nishabar Singh under Sections 406, 420, 498-A

and 506 IPC where they had stated that no demand of dowry was made by

accused Nishabar Singh and his family members; there was no dispute

between the married couple; and the deceased was never harassed or beaten

by her husband. They had further stated that the deceased was not murdered

by Nishabar Singh and his relatives. Learned counsel further stated that

these very two witnesses moved an application under Section 311 Cr.P.C.

for their re-examination as they could not disclose the true facts under the

pressure of the police. Therefore, he submitted that merely on the basis of

statements of these two prosecution witnesses, who are highly interested

and whose testimony is not reliable, the prosecution cannot be said to have

proved the guilt against all the accused, including Nishabar Singh, beyond

reasonable doubt.

17. Thirdly, learned counsel argued that during the police

investigation, all the five accused except Nishabar Singh were found

innocent. He submitted that a detailed investigation was conducted by the

Investigating Officer and by DW1-DSP Om Parkash Narwal, which was

duly verified by the Superintendent of Police. In the investigation, all the

five accused had undergone Polygraph (Lie-Detector) Test. In that test, they

were not found involved in the alleged crime. He further stated that during

investigation the police had collected various affidavits (Mark DC to Mark

DP) from various prominent persons of the Mohalla and the city. He further

submitted that no recovery was effected from any of the five accused and

the documents regarding a Panchnama was also taken into consideration

and after the detailed investigation these accused were found innocent.
Crl. A. No.865-DB of 2006 -15-

18. Fourthly, learned counsel submitted that the oral version given

by PW3-Pritpal Kaur does not corroborate the medical evidence available

on the record. Dr.Rakesh Girdhar (PW1) in his statement has stated that all

the sixteen injuries found on the person of deceased could have been caused

by one weapon, i.e., Gandasi (Ex.P8). The said witness in his cross-

examination stated that the possibility of the injuries caused on the person

of deceased with gandasi is more than a sword. This fact also establishes

that the five accused were falsely implicated.

19. Learned counsel further argued that in support of its case the

prosecution has examined the complainant Gurmeet Singh (PW2) and

Pritpal Kaur (PW3), who are members of one family and are highly

interested witnesses. He submitted that the testimony of these two witnesses

is not trustworthy in view of the fact that other two members of the family,

namely, Ranjit Singh (DW5) and Gagandeep Kaur (DW8), who were

allegedly very much present at the time of the alleged occurrence, had

appeared as defence witnesses, but have not supported the version given by

Gurmeet Singh (PW2) and Pritpal Kaur (PW3). According to them, neither

they had witnessed the occurrence nor any of their neighbourers in the

street had witnessed the occurrence. They did not tell the police about the

name of culprit as they had not witnessed the murder of Kulwinder Kaur.

20. Learned counsel further argued that the trial Court has accepted

the plea of alibi taken by accused Nazar Singh. In defence, he had led

sufficient evidence to prove that on the date of the occurrence he was on his

duty and posted at Jind in Police Department, and was neither present at the

spot nor participated in the occurrence. DW2-HC Narender Singh, Police

Line, Jind was also examined to prove the plea of alibi. This witness has
Crl. A. No.865-DB of 2006 -16-

also proved that on the date of occurrence, accused Nazar Singh was present

and posted at Police Station Sadar, Jind and on 24.5.2002 at 11.00 a.m., he

reported for duty. Counsel states that this fact establishes that the statements

made by Gurmeet Singh (PW2) and Pritpal Kaur (PW3) regarding

participation of accused Nazar Singh in the alleged occurrence, which has

been disbelieved by the trial Court, creates a doubt in the entire version

given by these two witnesses, and in that situation the possibility of false

implication of other four persons, namely, Puran Singh alias Kalu, Gurmit

Singh alias Ghelu, Gurprit Singh alias Sonu and Paramjit Singh, cannot be

ruled out. He further submitted that as far as three accused, namely, Gurmit

Singh alias Ghelu, Gurprit Singh alias Sonu and Paramjit Singh, who are

sister’s sons of accused Nishabar Singh and Puran Singh alias Kalu are

concerned, their participation in the occurrence is highly improbable and

unbelievable because there was no motive for them to commit the murder of

Kulwinder Kaur.

21. On the other hand, learned counsel for the respondent-State

submitted that Gurmeet Singh (PW2) and Pritpal Kaur (PW3), who had

witnessed the alleged occurrence, have categorically supported the

prosecution version when their statements were recorded in the Court on

13.12.2005, but after 2.1.2006 these two witnesses have taken U Turn under

some out of court agreement/understanding. On 31.1.2006, Gurmeet Singh

(PW2) and Pritpal Kaur (PW3) had to appear as witnesses in a criminal case

registered under Sections 406/420/498-A and 506 IPC on the complaint of

Kulwinder Kaur, but on that date they did not support the prosecution case

under the said agreement. Before that, father of the deceased Ranjit Singh

(DW5) and sister-in-law of the deceased Gagandeep Kaur (DW8) moved an
Crl. A. No.865-DB of 2006 -17-

application before the trial Court that the witnesses should be provided the

police protection as the accused were threatening them. In that application,

it was stated that they apprehended danger to their life while coming to the

Court and due to that danger, they had left Karnal and shifted to village

Gorgarh. He further admitted that after the statement of Pritpal Kaur (PW3)

in the Court, accused Gurmit Singh alias Ghelu moved an application to

CIA Staff, Karnal for the murder of his daughter Rajwinder Kaur alias

Babli, who died due to heart attack. On that application, they were called by

the police of CIA Staff, Karnal. Learned counsel submitted that it appears

that in view of the said harassment and threat, the prosecution witnesses

resile from their earlier statements made before the police and the Court and

some of them appeared as defence witnesses. Therefore, no credential can

be given to the statements of DW5-Ranjit Singh and DW8-Gagandeep Kaur,

and also the statements Ex.D10 and Ex.D11 made by Pritpal Kaur and

Gurmeet Singh, respectively. He submitted that in view of these facts,

circumstances and evidence led by the prosecution, the trial Court has

rightly convicted the appellants for the alleged offence and no interference

is required in their conviction and sentence.

22. After considering various submissions made by the learned

counsel for the parties and going through the evidence led by the

prosecution as well as defence, it appears that on 24.5.2002 deceased

Kulwinder Kaur, who was married with accused Nishabar Singh in the year

1999, was inflicted sixteen injuries on her vital organs, as a result of those

injuries, she had died. In the opinion of Dr.Rakesh Girdhar (PW1), who

conducted post mortem of the deceased, all those injuries were found ante-

mortem in nature and sufficient to cause death in ordinary course of nature.
Crl. A. No.865-DB of 2006 -18-

He further opined that the possibility of all the injuries having been caused

with gandasi (Ex.P8), recovered from accused Nishabar Singh, cannot be

ruled out. As per the prosecution version, the aforesaid injuries were caused

to the deceased at about 6.45 p.m. on 24.5.2002 by six accused, namely,

Nishabar Singh (husband of the deceased), Nazar Singh, Puran Singh alias

Kalu (both brothers of Nishabar Singh), Gurmit Singh alias Ghelu, Gurprit

Singh alias Sonu and Paramjit Singh (sister’s sons of accused No.1), when

deceased Kulwinder Kaur went to toilet existing outside the house of the

complainant. The said occurrence was allegedly seen by three witnesses,

namely, Gurmeet Singh, complainant (brother of the deceased), Pritpal Kaur

(mother of the deceased) and Gagandip Kaur (sister-in-law of the deceased).

PW2-Gurmeet Singh while appearing in the Court stated that after the

marriage of his sister with accused Nishabar Singh, he started giving

beatings to her on account of insufficient dowry. He raised the demand of

cash, buffalo and motor-cycle. On that account, his sister got registered a

criminal case against him and his family members under Sections 406, 420,

498-A and 506 IPC. He further stated that his sister had filed a divorce

petition which was allowed and the divorce was granted to her by the Court.

After the divorce, his sister started living with him at Karnal. According to

him, on 24.5.2002 at about 6.30 p.m. when he along with his mother Pritpal

Kaur and wife Gagandip Kaur was present in the house and his sister went

to toilet existing outside their house across the street, they heard the cries of

his sister. On hearing the cries, they came out of their house and saw that six

persons, namely, Nishabar Singh, Nazar Singh, Puran Singh alias Kalu,

Gurmit Singh alias Ghelu, Gurprit Singh alias Sonu and Pammu were

causing injuries to his sister with their respective weapons. On seeing them,
Crl. A. No.865-DB of 2006 -19-

one of the accused asked to catch them also. Thereupon, they entered in

their house and bolted the door from inside. According to them, accused

tried to open the door, but they could not succeed as the door was bolted

from inside. According to them, thereafter their neighbourers raised lalkara

and all the accused ran away with their respective weapons. Similar is the

statement of PW3-Pritpal Kaur. The third eye-witness, namely, Gagandip

Kaur was not examined by the prosecution and later on she had appeared as

defence witness as DW8. During investigation, only a gandasi (Ex.P8) was

got recovered from accused Nishabar Singh vide recovery memo Ex.P24.

Further, on the basis of his disclosure statement, the blood stain clothes,

which he was wearing at the time of the alleged occurrence were also got

recovered vide recovery memo Ex.P26. However, no other alleged weapon

was got recovered from any of the other accused. During investigation,

except Nishabar Singh, all other accused were found innocent. As per the

statement of DW1-DSP Om Parkash Narwal, a detailed investigation was

conducted which was also duly verified by the Superintendent of Police. In

that investigation, all five accused had undergone Polygraph (Lie-Detector)

Test and the affidavits of various prominent persons of the locality were

taken, and after taking into consideration all those facts, all the other

accused, except Nishabar Singh, were found innocent. As per the statements

of Gurmeet Singh (PW2) and Pritpal Kaur (PW3), when they bolted

themselves inside their house in order to save themselves, the neighbourers

raised the noise and on that all the accused ran away with their respective

weapons. But, undisputedly, not a single neighbourer or any other

independent witness, who corroborates the participation of six persons in

the said alleged occurrence, has been examined. Further it appears to us that
Crl. A. No.865-DB of 2006 -20-

the oral version given by Gurmeet Singh (PW2) and Pritpal Kaur (PW3)

does not corroborate the medical evidence available on the record. As per

the opinion of the doctor, all the sixteen injuries found on the person of the

deceased could have been caused only by one weapon, i.e. gandasi (Ex.P8).

In cross-examination, PW1- Dr.Rakesh Girdhar had stated that the

possibility of the injuries caused on the person of deceased with gandasi is

more than a sword, whereas, on the other hand, as per the statements of

Gurmeet Singh (PW2) and Pritpal Kaur (PW3), most of the accused were

armed with sword and knife. All these factors indicate to us that Gurmeet

Singh (PW2) and Pritpal Kaur (PW3) have not stated the true and correct

version about the occurrence. The trial Court has also partly not accepted

their version while acquitting accused Nazar Singh on the ground that at the

time of the alleged occurrence he was not present and actually he was doing

his duty in Jind. This fact further strengthen our opinion that these two

prosecution witnesses, who are related witnesses, have not correctly stated

the facts about the participation of six accused in the alleged occurrence.

Equally, it is also not possible to discard totally the prosecution version on

the ground that the testimonies of these two witnesses are wholly

untrustworthy and unreliable. We are also not inclined to accept the

contention of the learned counsel for the appellants that in view of the

statements of DW5-Ranjit Singh and DW8-Gagandip Kaur as defence

witnesses and the statements of PW2-Gurmeet Singh and PW3-Pritpal Kaur,

which are Ex.D11 and Ex.D10, respectively, in the criminal case registered

against accused Nishabar Singh where they had stated that Kulwinder Kaur

was not murdered by her husband, the testimony of Gurmeet Singh (PW2)

and Pritpal Kaur (PW3) is not trustworthy and the same has to be discarded
Crl. A. No.865-DB of 2006 -21-

as such. In our opinion, both the prosecution witnesses, namely, Gurmeet

Singh (PW2) and Pritpal Kaur (PW3) had supported the prosecution version

when their statements were recorded in the Court on 13.12.2005, but only

after 2.1.2006 both these witnesses and other family members had taken `U’

Turn under some out of court understanding with accused Nishabar Singh.

This fact is clear from the statement of Ranjit Singh (DW5) in the Court

where he admitted that he had moved an application before the trial Court

for providing police protection as the accused were threatening them. In that

application, it was also stated by him that they had shifted their house from

Karnal to village Gorgarh as they were apprehending danger to their life. It

appears to us that under the said threat or under other circumstances, an out

of court understanding was arrived at between the parties and in that

understanding, Ranjit Singh, father of the deceased and Gagandip Kaur,

sister-in-law of the deceased did appear as defence witnesses and deposed

contrary to the prosecution version. In view of the same understanding,

Gurmeet Singh (PW2) and Pritpal Kaur (PW3) made contrary statements

(Ex.D11 and Ex.D10) in the criminal case got registered by deceased

Kulwinder Kaur against accused Nishabar Singh. In those statements, they

had stated that there was no demand of dowry by accused Nishabar Singh

and there was no dispute between the married couple and the deceased was

never harassed, tortured or beaten by her husband. In our opinion, the trial

Court has rightly discarded those evidence led by these persons in defence.

23. In view of the above facts and circumstances, thus, neither we

are in a position to discard the whole prosecution version nor we are

inclined to accept that in the alleged occurrence six accused had caused

injuries to the deceased, as stated by Gurmeet Singh (PW2) and Pritpal Kaur
Crl. A. No.865-DB of 2006 -22-

(PW3), for various reasons indicated above. In such situation, we have to

attempt to separate the chaff from the grain in order to reach the truth.

Though the instant case may be baffling, but it cannot be said that it is so

confusing and conflicting that the process of separating the chaff from the

grain cannot be reasonably carried out. Firstly, before carefully and

minutely analyzing the prosecution and defence evidence and other

probabilities, it is to be examined what was the motive of the alleged crime.

According to the prosecution version, accused Nishabar Singh and his

family members were greedy persons and they used to give beatings to

Kulwinder Kaur (deceased) on account of bringing insufficient dowry.

Soon after the marriage, they demanded buffalo, cash and motor-cycle and

on that account deceased Kulwinder Kaur got registered a criminal case

against them in which only accused Nishabar Singh was challaned.

Admittedly, after lodging of that criminal case, deceased Kulwinder Kaur

had filed a petition for divorce and that petition was converted into a

petition under Section 13-B of the Hindu Marriage Act and on the statement

of both the parties, the marriage was dissolved by a decree of divorce with

mutual consent vide judgment and decree dated 13.10.2001, much before

the date of occurrence. Only that criminal case was pending in which only

Nishabar Singh was the accused. While examining this motive, it does not

stand to reason why two brothers of Nishabar Singh and three sister’s sons

of Nishabar Singh, who were not parties in that criminal case, would have

participated in the alleged occurrence. There would have been reason for

Nishabar Singh for causing the alleged occurrence because even after the

decree of divorce, criminal case was not withdrawn against Nishabar Singh

and he was being harassed. But as far as other accused were concerned, they
Crl. A. No.865-DB of 2006 -23-

were not accused in the criminal case. Therefore, the alleged participation of

the other accused in the occurrence except Nishabar Singh, in our view, was

doubtful. Further, if we carefully examine the statements of Gurmeet Singh

(PW2) and Pritpal Kaur (PW3), then it appears that these witnesses levelled

omnibus allegations against all the six accused, though they had put the

specific weapons in the hand of particular accused, but both the witnesses

without describing the separate role attributed to each of the accused stated

that all the accused caused injuries to the deceased by their respective

weapons. Further, the oral version given by these two witnesses is not being

corroborated by the medical evidence. PW1-Dr.Rakesh Girdhar in his cross-

examination has stated that possibility of all the injuries having been caused

with gandasi (Ex.P8), cannot be ruled out. He further stated that the

possibility of the injuries caused on the person of deceased with gandasi is

more than a sword. These facts also create a doubt about the alleged

participation of six accused in the occurrence.

24. We have further examined certain undeniable facts and

circumstances. In this case, as per the statements of Gurmeet Singh (PW2)

and Pritpal Kaur (PW3), accused Nazar Singh was alleged to have been

present at the time of the occurrence. He was allegedly armed with iron

Datra and also inflicted injuries to deceased Kulwinder Kaur. In defence,

Nazar Singh has led more than sufficient evidence and has established that

on the date of the alleged occurrence he was not present at the spot. Rather,

he was on his duty and posted at Jind in police department. The trial Court

has also believed his defence and acquitted him of the charge. This fact, in

our opinion, creates a doubt about the presence of other four accused, who

were having no motive whatsoever to commit the alleged crime. Further, in
Crl. A. No.865-DB of 2006 -24-

our opinion, the trial Court has not properly appreciated one more important

factor. In this case, no independent person from the locality was examined

as a prosecution witness to corroborate the participation of six accused in

the alleged crime. As per the statements of Gurmeet Singh (PW2) and

Pritpal Kaur (PW3), only on the noise raised by their neighbourers, the

accused ran away from the scene with their respective weapons. But none of

the neighbourer was examined by the prosecution. Further, the trial Court

has not properly appreciated various affidavits of respectables of the locality

taken during the investigation. PW10-Inspector Mohinder Kumar,

Investigating Officer stated that he had taken into consideration all those

affidavits and thereafter came to the conclusion about the innocence of

remaining five accused. The Investigating Officer was an independent

person and all those affidavits are available on the record in which it has

been clearly stated that the five accused did not participate in the alleged

occurrence as stated by Gurmeet Singh (PW2) and Pritpal Kaur (PW3).

Thus, in our opinion, those affidavits, particularly in the facts and

circumstances of the case, cannot be overlooked. Keeping in view these

factors, we are of the opinion that the participation of the five accused,

namely, Nazar Singh, Puran Singh alias Kalu, Gurmit Singh alias Ghelu,

Gurprit Singh alias Sonu and Paramjit Singh, except Nishabar Singh, was

highly doubtful. Therefore, all of them should have been given the said

benefit of doubt, whereas the trial Court has given the said benefit to only

accused Nazar Singh. Thus, in our opinion, the prosecution has failed to

prove the guilt against the remaining four accused except Nishabar Singh.

As far as Nishabar Singh is concerned, we are of the opinion that there is

sufficient evidence which prove his guilt beyond a reasonable doubt and he
Crl. A. No.865-DB of 2006 -25-

is liable to be convicted for the offence under Section 302 IPC.

25. In view of the above, the appeal is partly allowed. Except

appellant Nishabar Singh, all the remaining four appellants, namely, Puran

Singh alias Kalu, Gurmit Singh alias Ghelu, Gurprit Singh alias Sonu and

Paramjit Singh are acquitted of the charges levelled against them. Appellant

Nishabar Singh is convicted under Section 302 IPC and sentenced for life

imprisonment with a fine of Rs.10,000/-, in default of payment of fine, he

shall further undergo rigorous imprisonment for a period of six months.

Except appellant Nishabar Singh, all the remaining four appellants, who are

in custody, be set at liberty forthwith, if not required in any other case.





                                       (SATISH KUMAR MITTAL)
                                                JUDGE



March 17, 2009                           ( DAYA CHAUDHARY )
vkg                                             JUDGE