Supreme Court of India

State Of H.P vs Rakesh Kumar on 6 May, 2009

Supreme Court of India
State Of H.P vs Rakesh Kumar on 6 May, 2009
Author: . M Sharma
Bench: S.B. Sinha, Mukundakam Sharma
                                                                REPORTABLE

                  IN THE SUPREME COURT OF INDIA

               CRIMINAL APPELLATE JURISDICTION

             CRIMINAL APPEAL No. 1494 OF 2003



State of Himachal Pradesh                             .....Appellant

                              Versus

Rakesh Kumar                                         .....Respondent



                            JUDGMENT

Dr. Mukundakam Sharma, J.

1. This is an appeal against the judgment and order of acquittal of

the accused-respondent by the Division Bench of the Himachal

Pradesh High Court whereby the High Court acquitted the

accused-respondent after he was found guilty under Section

302 of the Indian Penal Code (for short the `IPC’) by the Trial

Court, Mandi, Himachal Pradesh. Pursuant to the aforesaid

order of conviction the trial court sentenced the respondent to

undergo rigorous imprisonment for life and also to pay a fine of

Rs. 5,000/- and in default to undergo simple imprisonment for

six months.

2. Being aggrieved by the aforesaid order of conviction and

sentence, the respondent filed an appeal from jail before the

Page 1 of 13
Himachal Pradesh High Court which was heard and at the end,

the aforesaid order of acquittal was passed which is under

challenge in this appeal.

3. Before we deal with the contentions raised by the counsel

appearing for the parties, it would be necessary to notice the

facts which are the basis of the aforesaid criminal case.

Yash Pal (PW-3) was working as Chowkidar in Income Tax

Office at Mandi. Sanjiv Rana (PW-2) was working as Clerk in

Agriculture Land Development Bank, Mandi. Both of them were

related to each other and also hail from the same village. Gagnesh

Kaushal (PW-1) was one of their friends and was running his

painter’s shop at Paddal. On 13.1.2000, which was a Lohri day,

the deceased Sanjiv Sen arranged for a party in the house of Yash

Pal (PW-3) and invited Gagnesh Kaushal, Sanjiv Rana and

Sharwan Kumar to the said party. While they were sitting in the

room of Yash Pal, both Yash Pal and his wife had gone for dinner at

Mohalla Paddal from where they returned at about 9.30 p.m. It

has come out in evidence that before return of the couple, all the

aforesaid persons had consumed a bottle of liquor. Music was also

being played at a low pitch. Wife of Yash Pal (PW-3) had gone to

bed after having dinner as she was not well. It is also disclosed

from the evidence on record that on the same day i.e. on

Page 2 of 13
13.1.2000 when the aforesaid party was on, and around 10.30

p.m. the accused knocked at the door of the aforesaid room upon

which it was opened by Sharwan. The respondent entered the

room and asked as to who had called his name. Being so asked

Gagnesh Kaushal (PW-1) stated that nobody had called him and

the respondent was asked to leave the room. While going out of

the room, the respondent further told Gagnesh Kaushal (PW-1) to

make the deceased understand otherwise his head would be

smashed. Saying so, the respondent left the room. Gagnesh

Kaushal (PW-1) claimed to have bolted the room from inside and

they were dancing in the said room when around 12 to 12.30 p.m.

in the midnight of 13th and 14th January, 2000, the deceased Sanjiv

Sain opened the door and went out for urination. It is alleged that

at that time and as soon as he opened the door and was in the

process of going out, he was stabbed by the respondent with a

sharp-edged weapon in chest. According to Gagnesh Kaushal

(PW-1), an attempt was made by him i.e. PW-1 and others to nab

the culprit immediately after the victim was stabbed but the

respondent fled away from the spot. Gagnesh Kaushal (PW-1) at

that stage asked Sharwan to press the chest of the deceased so as

to control the bleeding. He also brought cotton from the nearby

house and gave first aid to the deceased. He also rushed out to

Page 3 of 13
arrange a three wheeler. When the deceased was taken to

Sanjivan Hospital, Mandi by him, and Sharwan, others were sent

to inform the villagers. As no doctor was available at the aforesaid

private hospital, the deceased was taken to Zonal Hospital, Mandi.

They reached the hospital at about 1.20 a.m. and as soon as they

reached the hospital, the deceased was given treatment by the

doctor but he died around 1.30 a.m.

4. In view of the aforesaid situation, Gagnesh Kaushal (PW-1) the

informant went to the police station and lodged the first

information report which is marked as Annexure P-1/A. After

receipt of the aforesaid first information report, the police

started investigation during the course of which a post-mortem

examination was done on the body of the deceased. The post-

morterm report was exhibited in the trial court and marked as

Exhibit P-8/A. After completion of the investigation, the police

submitted charge-sheet against the respondent and charge was

framed against the respondent. During the course of the trial, a

number of prosecution witnesses were examined. However, the

defence examined none. The respondent was examined under

Section 313 of Cr.PC and after completion of the trial, the trial

court found the petitioner guilty of the offence alleged against

him. After passing an order of conviction, the Additional

Page 4 of 13
Sessions Judge sentenced the respondent to undergo rigorous

imprisonment for life under Section 302 of IPC and also to pay a

fine of Rs. 5,000/- and in default of payment of the fine to

undergo simple imprisonment for a further period of six

months.

5. The trial court, while rendering the judgement of conviction and

sentence, examined the statements of all the prosecution

witnesses. In the light of the submissions made by the defence

counsel before him, the trial court, however, found that there

was no major discrepancy in the statements of any of the

witnesses so as to cast a shadow of doubt in coming to the

conclusion that any of the three witnesses namely Gagnesh

Kaushal (PW-1), Sanjiv Rana (PW-2) and Yash Pal (PW-3) is not

trustworthy. The trial court found that the statements given by

all the three witnesses corroborate each other on material

particulars and that the flow of their version appears to be quite

natural. Prosecution witnesses Gagnesh Kaushal (PW-1), Sanjiv

Rana (PW-2) and Yash Pal (PW-3) had stated in their

statements that they had seen the accused causing blow in the

chest of the deceased.

6. The aforesaid version of Gagnesh Kaushal (PW-1), Sanjiv Rana

(PW-2) and Yash Pal (PW-3) was challenged by the defence

Page 5 of 13
counsel and in that view of the matter their deposition was

critically analysed by the learned Additional Sessions Judge.

He, however, found that it was apparently clear that all the

aforesaid three prosecution witnesses were present in the house

of Yash Pal (PW-3). They were, therefore, natural witnesses.

The deceased Sanjiv Sain after opening the door was stepping

out to urinate when he was immediately given a blow on his

chest. At that stage the deceased came running inside and he

named the accused for stabbing him in his chest. Gagnesh

Kaushal (PW-1) has also stated that he along with Sanjiv Rana

(PW-2) and Yash Pal (PW-3) tried to chase the accused but he

ran away from the spot. The aforesaid statement of the

deceased which was relied upon by Gagnesh Kaushal (PW-1),

Sanjiv Rana (PW-2) and Yash Pal (PW-3) was in the nature of a

dying declaration made to them. There is no reason why the

said statement cannot be taken into consideration as a relevant

fact. There is also no reason as to why the deceased would

falsely implicate the accused to save the real assailant. The

trial court also relied upon the discovery of the knife containing

human blood at the instance of the accused from his house.

After detailed appreciation of the evidence on record, the trial

court came to the conclusion that accused had committed the

Page 6 of 13
offence under Section 302 of IPC and he was sentenced

accordingly.

7. The accused-respondent preferred the appeal as against his

order of conviction and sentence. The aforesaid appeal was

taken up by the Division Bench of the Himachal Pradesh High

Court. The High Court, on appreciation of the evidence on

record, held that there are a number of discrepancies in the

statements of the prosecution witnesses namely Gagnesh

Kaushal (PW-1), Sanjiv Rana (PW-2) and Yash Pal (PW-3) and

that no order of conviction and sentence could be passed on the

basis of such vital discrepancies in the statements. Therefore,

the High Court by its judgment and order dated 08.08.2003

allowed the appeal filed by the respondent and set aside the

order of conviction and sentence passed by the learned

Additional Sessions Judge, Mandi and directed that the

respondent shall be set at liberty forthwith.

8. Aggrieved by the aforesaid order of acquittal of accused-

respondent, the present appeal is filed by the State of Himachal

Pradesh.

9. Mr. J.S. Attri, learned counsel appearing for the appellant,

during the course of his submission before us, minutely took us

Page 7 of 13
through the evidence on record and pointed out that the

discrepancies on which the High Court had relied upon cannot

be stated to be very vital. He submitted that there was no

reason as to why the aforesaid witnesses as also the deceased

would rope in the accused-respondent as no enmity is proved

between them. It was also submitted by him that the High

Court was not justified in putting undue reliance on absence of

blood on the floor, as stated by Inspector Ram Swaroop

Sharma, Investigating Officer (PW-13), as according to the

witnesses namely Gagnesh Kaushal (PW-1), Sanjiv Rana (PW-

2) and Yash Pal (PW-3), the deceased immediately after being

stabled came back to the room where he was put on the cot.

10.There is no dispute with regard to the fact that the presence of

Gagnesh Kaushal (PW-1), Sanjiv Rana (PW-2) and Yash Pal

(PW-3) in the room was natural and that they could see that

the deceased was stabbed in his chest immediately after he

opened the door upon which he came back and told them about

the incident. He was put on the cot and the place of the wound

was pressed with cottons. In that view of the matter it would

be natural that no blood was found on the floor but the same

was found on the cot and in the clothe that the deceased was

wearing on that day. Therefore, acquittal of the accused-

Page 8 of 13
respondent on the said ground, in our considered opinion, was

not justified.

11.Yash Pal (PW-3) was the tenant of the room where Gagnesh

Kaushal (PW-1), Sanjiv Rana (PW-2) and Yash Pal (PW-3) were

present at the time of occurrence along with the deceased. It

has come in evidence that about two hours before the incident

the accused came to the place and abused the deceased upon

which he was sent back at 10.30 p.m. i.e. after two hours of

that incident the deceased received the aforesaid injury on his

chest when he was going out of the room by opening the door.

Immediately after receiving the said injury he came back to the

room and told all present including Gagnesh Kaushal (PW-1),

Sanjiv Rana (PW-2) and Yash Pal (PW-3) that he has been

stabbed by the accused. Immediately thereafter he was given

first aid and after arranging for a three wheeler he was taken to

the hospital where he could not be given any treatment and,

therefore, he was taken to the Zonal Hospital, Mandi where he

died. It is also established from the record that immediately

thereafter, the incident was reported to the police.

12.One of the contentions which was raised by the respondent was

about Gagnesh Kaushal (PW-1) first going to the hospital

instead of going to the police station. According to him, the

Page 9 of 13
said conduct was not natural in as much as the police station is

located in between the hospital and the place of occurrence.

The aforesaid stand of the accused-respondent also found

favour with the High Court. We, however, find no merit in such

contention for the reason that when a person receives an injury

and is still alive it is the natural conduct of the person

accompanying him to see that his life could be saved.

Therefore, the first endeavour is always to take the person to

the hospital immediately so as to provide him medical

treatment and only thereafter report the incident to the police.

Every minute was precious and, therefore, it is natural that the

witnesses accompanying the deceased first tried to take him to

the hospital so as to enable him to get immediate medical

treatment. Such action was definitely in accordance with normal

human conduct and psychology. When their efforts failed and

the deceased died they immediately reported the incident to the

police. In fact, it was a case of quick reporting to the police.

13.The accused also took up a plea of alibi. The trial court

disbelieved the said plea of alibi for which reasons are given in

the judgment of the trial court. According to us, the aforesaid

plea of alibi is without any merit as the presence of the

respondent on the date of the incident at the place of

Page 10 of 13
occurrence is conclusively proved as Gagnesh Kaushal (PW-1),

Sanjiv Rana (PW-2) and Yash Pal (PW-3) have categorically

stated in their evidence that the accused-respondent had gone

to the room where they were having a party at about 10.30

p.m. Therefore, the aforesaid plea of alibi has no basis at all.

14.There is another submission of the counsel appearing for the

respondent who submitted before us that the order of acquittal

should not be interfered with as no independent witness was

examined. It was submitted by him that the driver of the

three-wheeler and also the brother of the deceased who had

gone to the hospital were not examined. We find no reason as

to why and how the evidence of the aforesaid two persons was

relevant. The brother of the deceased went to the hospital

where the deceased was being given medical treatment and,

therefore, whatever he has heard of the occurrence was from a

third party and was, therefore, hearsay. So far as the driver of

the three-wheeler is concerned, he only carried the deceased to

the hospital and, therefore, his evidence was also not material.

15.Gagnesh Kaushal (PW-1), Sanjiv Rana (PW-2) and Yash Pal

(PW-3) are the natural witnesses who have categorically

deposed about the involvement of the accused in the incident.

The blood stained knife was also recovered at the instance of

Page 11 of 13
the accused from his house on the basis of the disclosure

statement made by the accused-respondent. When we consider

all the evidence that stand out and when they are co-related it

is established that the accused-respondent had stabbed the

deceased in his chest when he was going out of the room after

opening the door to urinate. As a result of the said injury

received at the end of the accused, the deceased died in the

hospital.

16.Consequently, the order of acquittal passed by the High Court

is bad and illegal. We hereby set aside the said order of

acquittal and restore the order of the trial court. We pass an

order of conviction and sentence against the respondent in

terms of the order passed by the trial court. The bail bond of

the respondent is hereby cancelled. The accused-respondent

shall surrender immediately to serve out the remaining term of

sentence.

17.The appeal is allowed to the aforesaid extent.

………………………..J.

[S.B. Sinha]

…………………………J.

[Dr. Mukundakam Sharma]

Page 12 of 13
New Delhi,
May 6, 2009

Page 13 of 13