PETITIONER:
PREM THAKUR
	Vs.
RESPONDENT:
STATE OF PUNJAB
DATE OF JUDGMENT17/11/1982
BENCH:
CHANDRACHUD, Y.V. ((CJ)
BENCH:
CHANDRACHUD, Y.V. ((CJ)
REDDY, O. CHINNAPPA (J)
CITATION:
 1983 AIR   61		  1983 SCR  (1) 822
 1982 SCC  (3) 462	  1982 SCALE  (2)1057
 CITATOR INFO :
 R	    1989 SC1890	 (31)
 R	    1990 SC  79	 (10)
 R	    1991 SC 917	 (8)
ACT:
     Evidence-Circumstantial	 evidcnce-How	  evaluated-
Circumstances relied  upon as  establishing  involvement  of
accused must clinch the issue of guilt.
HEADNOTE:
     The prosecution case against the appellant was that he,
along with  five workers migrated from Nepal and that at the
time of	 occurrence all	 of them  were working	in Punjab as
agricultural labourers.	 Out of	 a large sum of money earned
by them	 as wages they spent a part and the balance was left
with one  of the  five deceased. On the evening prior to the
day of	occurrence the	appellant was  found by the employer
cooking food for himself and his companions but when he went
to his	field the following morning he noticed the five dead
bodies of  the co-workers were smouldering in the pit of his
tube  well.  Post-mortem  examination  of  the	dead  bodies
revealed several  ante-mortem injuries,	 most of  which were
lacerated wounds.  Prom that  day onwards  the apellant	 was
found missing.
     The trial Court, accepting the circumstantial evidence,
convicted and  A sentenced  the appellant to death. The High
Court affirmed	the conviction	on three  grounds: (i) since
the money  was not  found on the person of the deceased with
whom it	 was kept,  the motive was theft; (ii) the appellant
was last  seen in  the company of all the deceased and (iii)
the appellant absconded thereafter to conceal his presence.
     Allowing the appeal,
^
     HELD: It  is impossible  to believe  that the crime was
committed in  the manner  alleged by the prosecution or that
the appellant  could  possibly	have  committed	 it  in	 the
circumstances alleged. [826 C-D]
     In a  case which  depends	wholly	upon  circumstantial
evidence, the  circumstances must  be of such a nature as to
be capable  of supporting  the exclusive hypothesis that the
accused is  guilty of the crime of which he is charged. That
is to say, the circumstances relied upon as establishing the
involvement of	the accused  in the  crime must	 clinch	 the
issue of  Built. Very  often, circumstances  which establish
the commission	of an offence in the abstract are identified
as circumstances  which prove  that the	 prisoner before the
Court is  guilty of  a crime  imputed to  him. An  a  priori
suspicion that the accused has committed
823
the crime  transforms itself into a facile belief that it is
he who	has committed the crime. Human mind plays that trick
on proof  of the  commission of	 a crime  by  resisting	 the
frustrating feeling  that no  one can  be identified  as the
author of that crime. [826 G-H]
     In the  instant case  the circumstances  attendant upon
the incident  militate entirely	 against the conclusion that
the five murders were committed R by the appellant. Tho fact
that the  assailant robbed  the victims	 of the mopey cannot
necessarily lead to the conclusion that it was the appellant
who robbed  them of  their money. That the appellant and his
co-workers were	 paid a	 fairly large sum of money was known
to others  apart from  the appellant  and his Companions. No
part of	 the money was traced to the appellant and therefore
be could not be connected with the crime. [825 C-E]
     Assuming that  the deceased  were administered  liquor,
medical evidence did not know that tho liquor consumed would
have induced  such stupor  verging upon	 hypnosis It is also
incredible that	 the five  persons done to death by a single
individual were	 under such a heavy spell of sleep that none
of them woke up when the other or others were attacked. [826
D-F]
     The fact  that the	 appellant  was	 last  seen  in	 the
company of  the deceased  and that he was not present at the
place from  which the  dead bodies  were recovered  the next
morning are equivocal circumstances on which it is hazardous
to base the conviction. [827 D]
     The circumstance  that the appellant absconded from the
place of  occurrence does not lead to the conclusion that he
had made himself scarce in order to conceal his presence. If
he was	found by the team of investigating officers in Nepal
going about  openly, it	 is difficult  to hold	that he	 had
absconded to Nepal. [825 G-H]
JUDGMENT:
 CRIMINAL APPELLATE	JURISDICTION: Criminal	Appeal	No.
187 of 1982.
 Appeal by	special leave from the	judgment and order
dated 7.10.81 of the Punjab and Haryana High Court in
Criminal No.466-DB/81 .
 N.R. Agarwala Amicus Curiae for the Appellant.
Ashwani Kumar and D.D. Sharma for the Respondent.
The Judgment of the Court was delivered by
CHANDRACHUD, C.J.	The appellant, Prem	Thakur,	was
convicted by the learned Sessions Judge, Rupnagar, under
sections
824
302 and	201 of	the Indian Penal Code and was sentenced to
death for the former offence. The conviction and sentence
having been upheld by the High Court of Punjab and Haryana,
the appellant has filed this appeal by special leave.
 The charge	against the appellant is that he committed
the murder of five co-labourers on the night between the 8th
and 9th	November, 1980	in the	village of Rolu Majra. The
case of	the prosecution is that the appellant came to India
from Nepal in search of work	along	with his companion
workers and a few others. They worked with one Mohinder
Singh for about 14 days for which they were paid a sum of
Rs. 2,900. The appellant and his co-workers spent a sum of
Rs. 800	therefrom and the balance of Rs. 2100 was kept with
Rama Nand who	was one of the five coworkers of	the
appellant. The	appellant and his companions thereafter went
to the	village of Rolu Majra where they worked in the field
of Ujjagar Singh. On the evening of	the day following
Diwali, Ujjagar	Singh saw the accused	cooking meals	for
himself and his five companions. When Ujjagar Singh went to
the field next morning	at 8 00 a.m, he noticed that smoke
was coming out of the pit of his tubewell. When he peeped
into the well he saw five dead bodies smouldering. Ujjagar
Singh lodged information of the offence with A.S.I. Jarnail
Singh. The post-mortem examination on the five dead bodies
revealed several ante-mortem injuries, most of which were in
the nature of lacerated wounds.
 Since Ujagar Singh had seen the appellant in	the
company of five deceased persons and the appellant was not
to be seen anywhere, the suspicion of the police naturally
fell upon him. The case of the prosecution	is that on
December 1, 1980, the	appellant was arrested while he was
working near the tubewell of Sohan Singh.
 There is no direct evidence to connect the appellant
with the five murders.	In support of the charges levelled
against him, the prosecution	relied	upon circumstantial
evidence which	consisted of: (i) motive for the offence;
(ii) the fact that the appellant was	seen last in	the
company	of the deceased on	the evening preceding	the
discovery of the dead	bodies;	(iii)	the fact that	the
accused had absconded; (iv) the extra-judicial confession of
the appellant;	(v) the	recovery of a ‘Tangli’ in pursuance
of the statement made by the appellant; (vi) the recovery of
the dead bodies from the pit	near the tubewell of Ujjagar
Singh; and (vii)
825
false statement	made by the appellant to Ram Ishar, the son
of one	of the	deceased, Rama	Nand, that the latter would
return to the village after Puran Mashi.
 The learned Sessions Judge accepted some of these
circumstances as proved and convicted the appellant for the
five murders on the basis of those circumstances. The High
Court has relied upon	three	circumstances,	namely,	(i)
motive, (ii) the fact	that the appellant was seen last in
the company of the deceased and (iii) the conduct of the
appellant after the occurrence.
 As regards	motive, the High Court observes in	its
judgment that since no	money was found on the dead bodies,
theft was obviously the motive for the crime. That may be
so, but	we are unable to understand how the fact that theft
was the	motive for the crime can connect the appellant with
the crime. It is quite likely that whosoever committed the
five murders robbed the victims of the money which they had
on their person, but that cannot necessarily lead to the
conclusion that	it is the appellant who robbed the deceased
of their money. The fact that a fairly large sum was paid to
the appellant and his co-workers by way of their wages would
be known to others apart from the	appellant and	his
companions. No part of the money was traced to the appellant
and therefore,	we are unable to accept that the accused can
be connected with the	crime merely because the motive for
the crime was theft.
 The circumstances	that the appellant was last seen in
the company of the deceased can be accepted as proved but no
inference can	arise	therefrom that	the appellant	had
committed their	murder. The appellant was working with the
deceased and others and there was nothing unnatural. in the
appellant being	in the	company of his companions on	the
evening before the murders were committed.
 In so far as the	allegation that the	accused	had
absconded is concerned, it is not easy to rely upon that
circumstance as	leading to the conclusion that he had made
himself scarce	in order to conceal his presence. The story
of the	prosecution that he was 3 arrested in Punjab itself
has been disbelieved by the High Court according to which,
the appellant	was brought from Nepal by the team of
Investigating officers.	The appellant	belongs to Nepal and
if he was found in Nepal going about openly, it is difficult
to accept the charge that he had absconded to Nepal.
826
 The circumstance that the appellant told Ram Ishar that
the latter’s father Rama Nand would return to the village
after Puran Mashi cannot clinch the issue unless one stars
with the presumption that the appellant had committed the
crime. But then one cannot put the cart before the horse. At
the highest, what the appellant said to Ram Ishar may raise
a cloud of suspicion but nothing more.
 We have considered carefully the entire evidence in the
case and the various facts attendant upon the five murders.
It seems to us	quite impossible to believe that the crime
was committed in the manner alleged by the prosecution or
that the appellant could possibly have committed it in the
circumstances alleged.	It is said that the five deceased
persons were administered liquor, that after drinking liquor
they lapsed into a deep spell of sleep, that while they were
asleep they were killed, that they were carried one by one
to A the bottom of a	35 ft. tubewell and that thereafter,
they were set on fire. The post-mortem notes and the medical
evidence show that the liquor consumed by the deceased could
not have produced unconsciousness How it could induce such
stupor verging upon hypnosis is more than one can reasonably
imagine. The prosecution case	requires for its success the
incredible assumption that the five persons done to death by
a single individual were under such a heavy spell of sleep
that none of them woke up when the others were attacked.
When the first of the five victims was attacked, he would
have shrieked or shouted and thereby	the others would be
aroused from their sleep. They were	young,	able-bodied
labourers. It puts quite some strain	on our	credulity to
accept that a single person could have finished off his five
companions in the fiction-like manner alleged by	the
prosecution.
 The High Court could not but be aware of the principle
that in	a case	which depends	wholly	upon circumstantial
evidence, the circumstances must be of such a nature as to
be capable of supporting the exclusive hypothesis that the
accused is guilty of the crime of which he is charged. That
is to say, the circumstances relied upon as establishing the
envolvement of	the accused in the crime must	clinch	the
issue of guilt. Very often, circumstances which establish
the commission	of an offence in the abstract are identified
as circumstances which prove that the	prisoner before the
court is guilty of the crime	imputed to him. An a priori
suspicion that	the accused	has committed	the crime
transforms itself into a facile belief
827
that it	is he who has committed the crime. Human mind plays
that A	trick on proof of the commission of	a crime by
resisting the	frustrating feeling that no	one can be
identified as the author of that crime. In the case before
us, there is no doubt that five persons were murdered.
Unquestionably, every effort had to be made to find out who
committed those murders. But the duty is not done by holding
someone or the other guilty somehow or other. In the instant
case, the circumstances attendant upon the incident militate
entirely against the conclusion that the five murders were
committed by the appellant. The very	pattern of the crime
belies that conclusion. We are unable	to share the	High
Court’s view that the	evidence showing “that the appellant
was present with the deceased persons	on the	evening of
November 8, 1980 and he was then missing from there on the
next morning	proves	the offences alleged	against	the
appellant beyond any shadow of doubt”. In support of its
conclusion that the appellant had committed the murders, the
High Court has even pressed into service the circumstances
that the appellant was not present ‘at the place from-which
the dead bodies were recovered” the next morning. These are
equivocal circumstances on which it is hazardous to base the
conviction.
 In the result we	allow the appeal, set aside	the
conviction of the appellant on all the counts and	the
sentences imposed upon him including the sentence of death
and acquit him of all the charges. He shall be released
forthwith.
P.B.R.					     Appeal allowed.
828