Supreme Court of India

Dharamveer & Ors vs State Of U.P on 9 March, 2010

Supreme Court of India
Dharamveer & Ors vs State Of U.P on 9 March, 2010
Author: C Prasad
Bench: Harjit Singh Bedi, C.K. Prasad
                                                                REPORTABLE

             IN THE SUPREME COURT OF INDIA

             CRIMINAL APPELLATE JURISDICTION

            CRIMINAL APPEAL NO. 1348 OF 2004


DHARAMVEER AND ORS.                     ..    APPELLANT(S)

                      vs.

STATE OF U.P.                          ..     RESPONDENT(S)




                              J U D G M E N T

C.K. PRASAD, J.

1. This appeal by way of special leave filed

under Article 136 of the Constitution of India is

against the judgment dated Ist July, 2003, of the

Allahabad High Court in Criminal Appeal No. 3083 of

2001 whereby it had affirmed the judgment and order

of conviction and sentence of the appellants passed

by the Special Judge, Bullandshahar in Sessions

Trial No.154 of 1998.

2. The appellants Dharamveer, Sanjay, Vedi and

Vinod besides other accused persons were put on
2
trial for offence under Sections 148, 302/149 and

307/149 of the Indian Penal Code. The Trial Court

convicted all the appellants under Sections 148 and

302/149 of the Indian Penal Code and sentenced them

to undergo rigorous imprisonment for one year and

life respectively. They were further convicted

under Sections 307/149 of the Indian Penal Code and

sentenced to undergo rigorous imprisonment for 10

years. Sentences were directed to run

concurrently. On an appeal the High Court

dismissed the same.

3. Prosecution commenced on the basis of report

given by PW.1 Jaipal Singh on 10/10/1997 to the In-

charge out-post at Khurja junction within Khurja

Police Station. According to the prosecution on

10th October, 1997 at 4 P.M. the informant PW.1,

Jaipal Singh along with his nephew Sheodan

(deceased) brother Jagdish(deceased) besides other

persons including Shiv Charan (PW2) had gone from

their village Ramgarhi to village Auranga to

participate in a Panchayat convened to settle the

dispute between Prakash and his son. According to
3
the informant on way back, the two deceased and

Ravi Kiran were 30 to 35 steps ahead of them and

after they had crossed the grove of Ravi Kiran,

appellants herein armed with country-made pistols

came out of millet field of Shreepal and started

firing on the two deceased and Ravi Kiran.

According to the prosecution Jagdish ran towards

Ramgarhi and Sheodan towards Auranga and these

appellants chased Jagdish and killed him whereas

Sanjay, Sheesh Pal and Neetu (since acquitted)

followed Sheodan and caused firearm injury causing

his death in the field of Balwant.

4. On the basis of the aforesaid information

Crime No.21/118/97 under Section 147, 148, 149, 307

and 302 Indian Penal Code was registered at 8.20

P.M. at Khurja Police Station. After usual

investigation Police submitted charge-sheet against

the appellants and ultimately they were committed

to Court of Sessions where they were charged for

commission of offence under Section 148, 302/149

and 307/149 of the Indian Penal Code. Appellants

denied to have committed the offence and claimed to
4
be tried. In order to bring home the charge,

prosecution, altogether examined seven witnesses,

out of which PW.1 Jaipal Singh and PW.2 Shivcharan

are the eye-witnesses to the occurrence. PW.3,

Dr.P.P. Singh is a Medical Officer who had examined

Ravi Kiran and found lacerated wound on his person

caused by blunt object. PW.4, Dr.S.K. Sharma is

another Medical Officer, who had conducted post

mortem examination on the dead bodies of Jagdish

and Sheodan and found ante-mortem gun shot injuries

on their person. In his opinion both the deceased

died of shock and haemorrhage as a result of gun

shot injuries. PW.5, Ashok Kumar is a Constable who

took the dead bodies to mortuary for post mortem

examination. PW.6, Madan Mohan is Sub-Inspector of

Police, who after investigation submitted the

charge-sheet against the appellants. PW.7, Ram

Naresh Yadav is Incharge Police outpost, who proved

the check-reports.

5. Besides oral evidence several documents

including first information report and post mortem

reports were also brought on record.
5

6. Relying on the evidence of Medical Officer

and the post mortem reports, the trial court came

to the conclusion that the two deceased met

homicidal deaths. Further, relying on the evidence

of PW.1 and PW.2, the trial court held that the

prosecution has been able to prove its case beyond

all reasonable doubt and accordingly convicted and

sentenced the appellants as above. This has been

affirmed by the High Court in appeal.

7. Before we advert to the submissions

advanced, it is expedient to examine the scope of

the power under Article 136 of the Constitution,

while hearing appeal against the judgment of

conviction and sentence. Mr. J.C. Gupta, learned

Senior Counsel appearing on behalf of the

appellants submits that powers under Article 136 of

the Constitution is very wide and nothing prevents

this Court to upset the concurrent findings of

guilt. In support of the submission reliance has

been placed on a decision of this Court in the case

of Ganga Kumar Srivastava vs. State of Bihar (2005)
6
6 SCC 211 wherein it has been held as follows:

“10. From the aforesaid series of
decisions of this Court on the exercise of
power of the Supreme Court under Article 136
of the Constitution following principles
emerge :

i) The powers of this Court under Article
136 of the Constitution are very wide but in
criminal appeals this Court does not
interfere with the concurrent findings of
the fact save in exceptional circumstances.

ii) It is open to this Court to interfere
with the findings of fact given by the High
Court if the High Court has acted perversely
or otherwise improperly.

iii) It is open to this Court to invoke the
power under Article 136 only in very
exceptional circumstances as and when a
question of law of general public importance
arises or a decision shocks the conscience
of the Court.

iv) When the evidence adduced by the
prosecution fell short of the test of
reliability and acceptability and as such it
is highly unsafe to act upon it. And

v)The appreciation of evidence and finding
is vitiated by any error of law of
procedure or found contrary to the
principles of natural justice, errors of
record and misreading of the evidence, or
where the conclusions of the High Court
are manifestly perverse and unsupportable
from the evidence on record. (underlining
is ours)”

7

8. Mr. Ratnakar Dass, learned Senior Counsel,

appearing on behalf of the State, however, submits

that this Court in exercise of the powers under

Article 136 of the Constitution of India cannot act

as a Court of Appeal and upset the concurrent

findings of fact recorded by the Trial Court and

the Appellate Court. Reliance has been placed on a

decision of this Court in Ramanbhai Naranbhai Patel

and Ors. vs. State of Gujarat (2000) 1 SCC 358 in

which it has been held as follows:

“10.In view of the aforesaid settled
legal position, therefore, we have to see
whether the findings of fact reached by the
High Court agreeing with the appreciation of
evidence by the Sessions Court suffer from
any patent error of law or have resulted in
miscarriage of justice which can call for
our interference in this appeal.”

9. We do not have the slightest hesitation in

accepting the broad submission of Mr. Gupta that

power under Article 136 of the Constitution is very

wide and nothing prevents this Court to reappraise

the evidence and set aside concurrent finding of

fact holding the accused guilty. However,

appreciation of evidence is resorted to, in

exceptional circumstances when it comes to the
8
conclusion that the finding of guilt recorded by

the High Court is perverse, meaning thereby the

High Court had recorded the finding without

consideration of relevant material or consideration

of irrelevant material, the consideration or non-

consideration whereof shall have bearing on the

finding recorded. The finding can also be

considered perverse, if a person duly instructed in

law will not come to that finding. This Court may

also interfere with the finding of fact when it

finds violation of established procedure going to

the root of the case. Where the High Court has

analysed the evidence in great detail and found the

evidence reliable there is no scope for

interference by this Court.

10. Bearing in mind the principles aforesaid we

proceed to examine the submissions unfolded.

11. Mr. Gupta submits that there is inordinate

delay in receipt of the Special Report by the

Magistrate. He points out that the occurrence had

taken place on 10th October, 1997 at 4 P.M.; and
9
the First Information Report was registered at 8

P.M., the Special Report under Section 157 of the

Code of Criminal Procedure was received on 17th

October, 1997. This inordinate delay in receipt of

the report, according to Mr. Gupta, is sufficient

to reject the case of the prosecution. In support

of the submission reliance has been placed on a

judgment of this Court in the case of L/NK. Meharaj

Singh vs. State of Uttar Pradesh JT 1994 (3) SC

440 and our attention has been drawn to paragraph

12:

“12. FIR in a criminal case and
particularly in a murder case is a
vital and valuable piece of evidence
for the purpose of appreciating the
evidence led at the trial. The
object of insisting upon prompt
lodging of the FIR is to obtain the
earliest information regarding the
circumstance in which the crime was
committed, including the names of
the actual culprits and the parts
played by them, the weapons, if any,
used, as also the names of the eye
witnesses, if any. Delay in lodging
the FIR often results in
embellishment, which is a creature
of an after thought. On account of
delay, the FIR not only gets bereft
of the advantage of spontaneity,
danger also creeps in of the
introduction of a coloured version
or exaggerated story. With a view
to determine whether the FIR was
10
lodged at the time it is alleged to
have been recorded, the courts
generally look for certain external
checks. One of the checks is the
receipt of the copy of the FIR,
called a special report in a murder
case, by the local Magistrate. If
this report is received by the
Magistrate late it can give rise to
an inference that the FIR was not
lodged at the time it is alleged to
have been recorded, unless, of
course the prosecution can offer a
satisfactory explanation for the
delay in despatching or receipt of
the copy of the FIR by the local
Magistrate. Prosecution has led no
evidence at all in this behalf. The
second external check equally
important is the sending of the copy
of the FIR along with the dead body
and its reference in the inquest
report. Even though the inquest
report, prepared under Section 174
Cr.P.C. is aimed at serving a
statutory function, to lend credence
to the prosecution case, the details
of the FIR and the gist of
statements recorded during inquest
proceedings get reflected in the
report. The absence of those
details is indicative of the fact
that the prosecution story was still
in embryo and had not been given any
shape and that the FIR came to be
recorded later on after due
deliberations and consultations and
was then ante timed to give it the
colour of a promptly lodged FIR. In
our opinion, on account of the
infirmities as noticed above, the
FIR has lost its value and
authenticity and it appears to us
that the same has been ante timed
and had not been recorded till the
11
inquest proceedings were over at the
spot by PW.8.”

12. Mr. Dass, submits that mere delay in

despatch of the FIR itself is not fatal to the case

of the prosecution. He points out that the First

Information Report was lodged immediately and in

fact the investigation started soon thereafter and

even the dead body was sent for post-mortem

examination within a reasonable time. Hence in his

submission mere delay in despatch of the FIR is of

no consequence. Reliance has been placed on a

decision of this Court in the case of Pala Singh &

Anr. vs. State of Punjab 1972 (2) SCC 640 and our

attention drawn to paragraph 8 of the judgment

which reads as follows:

“8. Shri Kohli strongly criticised
the fact that the occurrence report
contemplated by Section 157 Cr.P.C. was
sent to the Magistrate concerned very
late. Indeed, this challenge, like the
argument of interpolation and belated
despatch of the inquest report, was
developed for the purpose of showing that
the investigation was not just, fair and
forthright and, therefore, the prosecution
case must be looked at with great
suspicion. This argument is also
unacceptable. No doubt, the report
reached the magistrate at about 6 p.m.
12
Section 157 Cr.P.C. requires such report
to be sent forthwith by the police officer
concerned to a magistrate empowered to
take cognizance of such offence. This is
really designed to keep the magistrate
informed of the investigation of such
cognizable offence so as to be able to
control the investigation and if necessary
to give appropriate direction under
Section 159. But when we find in this case
that the FIR was actually recorded without
delay and the investigation started on the
basis of that FIR and there is no other
infirmity brought to our notice, then,
however improper or objectionable the
delayed receipt of the report by the
magistrate concerned it cannot by itself
justify the conclusion that the
investigation was tainted and the
prosecution insupportable. It is not the
appellant’s case that they have been
prejudiced by this delay.”

13. Having given our thoughtful consideration to

the submissions advanced, we do not find any

substance in the submission of Mr.Gupta.

Information in regard to the incident was given

immediately after the occurrence and the First

Information Report was lodged on the same day at

8.20 p.m. The occurrence had taken place at about

4.00 p.m. on 10/10/1997 and therefore there does not

seem any delay in lodging the First Information

Report. Not only this, after the First Information

Report was lodged, investigation proceeded, the
13
statement of the witnesses recorded, the inquest

report prepared and the dead bodies sent for post-

mortem examination without delay. It is also on

record that the Special Report was sent by post. In

the background of the aforesaid facts, mere delay in

receipt of the Special Report, in no way causes

doubt to the case of the prosecution. Furthermore,

none of the witnesses including the investigating

officer of the case have been cross-examined on this

point. Therefore, we are not inclined to reject the

case of the prosecution merely on the ground that

there was delay in despatch of the First Information

Report.

14. Mr. Gupta, then submits that the entire

prosecution case is dependent upon the evidence of

PW.1 Jaipal Singh and PW.2 Shiv Charan and they

being inimical to the appellants, their evidence

deserve to be rejected and once it is done so,

there is no evidence on record to connect the

appellants with the crime. He points out there is

overwhelming evidence on record to show old enmity

between the prosecution witnesses and the
14
appellants. Both the witnesses are not the

residents of the village, where the occurrence had

taken place and further the witnesses having no

land near the place of occurrence their presence

at the scene of occurrence is highly doubtful. Mr.

Gupta emphasises that in order to show their

presence at the place of occurrence, the story of

Panchayat at village Auranga was cooked up. Non-

examination of Ravi Kiran, as witness has also

been highlighted. It has been contended that in

order to conceal the truth this witness, who is

the most competent witness, has been withheld by

the prosecution.

15. All these submissions are in the realm of

appreciation of evidence and the High Court has

meticulously examined it. The evidence of an eye

witness can not be rejected only on the ground

that enmity exists between the parties. The High

Court in this connection has observed as follows :

“In view of extreme strained relations
between the two sides, no independent
witness could dare to depose in favour of
the prosecution risking his own life. Two
15
eyewitnesses P.W.1 Jaipal Singh and P.W.2
Shiv Charan cannot be disbelieved merely
because of being related with the
deceased, especially in the circumstances
narrated above.”

16. True it is that Ravi Kiran could have been an

important witness to unfold the true story but his

non-examination, in our opinion, itself is not

sufficient to discard the case of the prosecution.

It has come in evidence of PW.1 Jaipal that later

on prosecution suspected that he was accomplice in

the crime. Hence his non-examination has been

explained. Not only this, the evidence of the two

eye-witnesses, with minor contradictions here and

there has withstood the test of cross-examination

and therefore the case of the prosecution is not

fit to be thrown out on these grounds.

17. Mr. Gupta submits that the two eye-witnesses

namely PW.1 Jaipal Singh and PW.2 Shiv Charan were

highly inimical to the accused persons and

according to the prosecution itself both had come

at a hand-shaking distance, they would not have

been left unharmed and hence their claim to be the
16
eye-witnesses to the incident is highly doubtful.

18. We do not find any substance in this

submission of Mr. Gupta. Why the appellants did not

cause any injury to these witnesses can not be

explained by the prosecution. It will require

entering into their mind. Human behaviour are

sometimes strange. Merely the fact that these

witnesses did not suffer any injury, will not make

their evidence untrustworthy. This aspect of the

matter has been considered by the High Court in

right perspective and it has held as follows:-

“The statements of the witnesses show that
Sheodan, Ravi Kiran and Jagdish were 30 or
35 steps ahead of other witnesses. On
coming out of the crop the accused persons
targeted Jagdish and Sheodan. Therefore,
if injuries were not caused to other
persons of the family of the victims i.e.
two eyewitnesses, it does not mean that
they were not present on the spot. The
entire group could not be targeted by the
accused as it was likely to result in the
failure of their mission.”

17

19. In the result, we do not find any merit in

the appeal and it is dismissed accordingly.

20. The Appellants are on bail. Their bail bonds

stand cancelled and they are directed to surrender

and to serve out remainder of the sentence.

………………J.

(HARJIT SINGH BEDI)

……………..J.

(C.K. PRASAD)
New Delhi,
March 09, 2010.