High Court Madhya Pradesh High Court

Jeewan Lal Jhariya vs The State Of Madhya Pradesh on 24 June, 2010

Madhya Pradesh High Court
Jeewan Lal Jhariya vs The State Of Madhya Pradesh on 24 June, 2010
                                                 (1)
                                                                                        Cr.A.384/2007
                                                                                        Cr.A.594/2007



              HIGH COURT OF MADHYA PRADESH: JABALPUR


       Division Bench: Hon'ble Justice Shri Rakesh Saksena
                       Hon'ble Justice Shri N.K.Gupta


                        CRIMINAL APPEAL NO. 348/2007


                 Jeewan Lal Jhariya aged 70 years
                 son of Bakhtoo Lal Jhariya
                 R/o Hulki PS Bargi, Tahsil & District Jabalpur
                 Jabalpur (M.P.)

                                                                          .......Appellant


                          -Versus-

                 State of Madhya Pradesh
                 Through :PS Bargi Jabalpur M.P.
                                                                         .......Respondent

--------------------------------------------------------------------------------------------------------

       For the appellant:                 Shri H.S.Dubey, Advocate.
        For the respondent:               Shri S.K.Rai,Government Advocate
--------------------------------------------------------------------------------------------------------


                        CRIMINAL APPEAL NO.594/2007


               1. Bishansingh @ Guddu S/o Shri Chammu Gond,
               aged 24 years, Resident Ramanpur (Munda Tola),
               P.S. Bargi District Jabalpur (M.P.)
               2. Ganesh Prasad S/o Shri Chammu Gond,
               aged 24 years Resident Ramanpur (Munda Tola)
               P.S. Bargi, District Jabalpur (M.P.)
                                                     ........Appellants

                          -Versus-

              State of Madhya Pradesh
              Through: P.S.Bargi
              District Jabalpur M.P.                                        .........Respondent

--------------------------------------------------------------------------------------------------------

        For the appellant:                Shri S.C.Datt,Senior Advocate with Shri
                                          Siddharth Datt, Advocate.
      For the respondent:                  Shri S.K.Rai, Government Advocate.


                                            Date of hearing:                    04/05/2010
                                            Date of Judgment:                   24/06/2010

                                            **********
                                   (2)
                                                            Cr.A.384/2007
                                                            Cr.A.594/2007



                          JUDGMENT

Per: Rakesh Saksena,J.

Since both the appeals arise of the common impugned

judgment they are being disposed of by this common judgment.

2. Appellants have filed these appeals against the judgment

dated 22.1.2007 passed by Tenth Additional Sessions Judge, Jabalpur

in Sessions Trial No.248/2006 convicting the appellants under

section 302 of the Indian Penal Code and sentencing each of them to

imprisonment for life with fine of Rs.200/-.

3. In short the prosecution case is that Guddo Bai was living

with her husband Shiv Kumar, the deceased, in village Munda Tola

within the jurisdiction of police station Bargi, District Jabalpur. Shiv

Kumar had received agricultural land from his maternal grand-

parents. On 21.4.2006, in the early morning at about 4:00 a.m.

accused Jeewanlal came to his house and asked him to accompany

for searching his lost cow. Shiv Kumar went away with Jeewanlal and

Guddo Bai kept on sleeping. At sun rise at about 7:00 a.m., son of

Anandi Gond came to her and informed that Shiv Kumar was lying

dead in the passage between Munda Tola and Tediya Nala. She went

with him to the spot and saw Shiv Kumar lying dead. The blood was

oozing out from his mouth and his tongue was protruding out. On the

same day, Guddo Bai along with Kotwar Premlal and some other

persons went to police station Bargi and lodged FIR Ex.P/33. Marg

Ex.P/34 was also recorded. Inspector J.L.Barme (PW22) went at the

spot, conducted inquest vide memorandum Ex.P/2 and sent the dead

body for postmortem examination to Medical College, Jabalpur

where Dr.Pyasi (PW17) conducted the postmortem examination and

found injuries on the neck, head, ear and left arm on the body of Shiv

Kumar. In his opinion, his death was caused by throttling.

Postmortem report is Ex.P/19. On 22.4.2006, Inspector Barme
(3)
Cr.A.384/2007
Cr.A.594/2007

arrested accused Bishansingh, Ganesh Prasad and Jeewan Lal and on

their information, seized shirt, lathi, a rope, banyan etc.. The seized

articles were sent for chemical examination to Forensic Science

Laboratory and a report Ex.P/39 was received. After investigation,

charge sheet was filed against all the three accused persons and the

case was committed for trial.

4. Accused persons abjured their guilt and pleaded false

implication. According to suggestion put by them to prosecution

witnesses, it appeared that sons and brothers of deceased’s maternal

grand-father entertained grudge against him because the aforesaid

grand-parents had given land to him. Probably they killed the

deceased.

5. Prosecution, to substantiate its case, examined 22

witnesses. Accused also examined 4 witnesses namely Shekhlal

(DW1), Son Singh (DW2), Bhagwan Das (DW3) and Ganesh Prasad

(DW4) to establish that they were not in the company of deceased at

time of his death.

6. Learned Additional Sessions Judge, after trial and upon

appreciation of the evidence adduced in the case, convicted and

sentenced the accused persons as mentioned above. Aggrieved by

the impugned judgment of conviction, appellants have filed this

appeal.

7. It was no longer disputed that deceased died of

homicidal injuries. It is also reflected from the evidence of

Dr.R.P.Pyasi (PW17), Assistant Surgeon, Medical College, who

conducted the postmortem examination of the dead body of Shiv

Kumar on 21.4.2006. According to him, on examination of the body

of Shiv Kumar, he found following injuries:-

(1) Contusion 3″x 1″ with nail mark ½” semi lunar on left

side of upper park of neck.

(4)

Cr.A.384/2007
Cr.A.594/2007

(2) Contusion 2″ x ½” with nail mark ½” semilunar on right

side of neck upper part.

(3) Contusion 1″ x ½” on right temporal part of scalp.

(4) Lacerated wound 1″ x ½” on right year dorsal part.

(5) Contusion 3″ x 1″ on left upper arm.

Thyroid cartilage was ruptured. Traces of clotted blood were

present in both nostrils and ears. Fecal matter was coming out from

the anus. Injury No.(1) and (2) were caused by manual strangulation

(throttling). Injury No.3 to 5 were caused by hard and blunt object.

Injuries were antemortem in nature. Death was caused within 24

hours from the time of postmortem examination. According to

doctor, cause of death was asphyxia due to manual strangulation. It

was homicidal in nature. Postmortem report Ex.P/19 is also placed

on record. It was thus clearly evident that deceased Shiv Kumar died

of throttling.

8. Learned counsel for the appellants, however, submitted

that the trial Court gravely erred in placing implicit reliance on the

evidence of Guddo Bai (PW1) who stated that accused Jeewanlal took

away deceased with him in the morning, and other circumstantial

evidence adduced by prosecution. According to them, the

circumstances relied upon by the trial Judge were not clinching and

sufficient to establish that the appellants caused the death of

deceased. There was no motive for appellant Jeewanlal to have

committed murder of deceased. Presence of blood stains on the

clothes of accused was also not sufficient to establish that it was the

blood of deceased. Chain of circumstances sought to be proved by

the prosecution was incomplete and insufficient to bring home the

charge against the appellants. According to him, appellants were

falsely implicated. Learned counsel for the State, on the other hand,

justified and supported the conviction of the appellants.
(5)

Cr.A.384/2007
Cr.A.594/2007

9. We have gone through the entire evidence on record.

10. There is no direct evidence in the case. Trial Court held

the appellants guilty on the following grounds:-

(i) Appellant Jeewanlal called and took away the deceased

from his house at about 4 o’clock in the morning on the date of

incident.

(ii) Relations between appellant Jeewanlal were cordial with

the deceased, therefore, it was not unnatural on the part of deceased

to accompany him.

(iii) After 2-3 hours of his going with accused Jeewanlal, the

deceased was found dead near Tedia Nala.

(iv) It was undisputed that deceased died of homicidal death

by throttling.

(v) Appellant Jeewanlal furnished no explanation as to how

and when deceased separated from him after 4:00 a.m. when he

accompanied him.

(vi) Appellant Jeewanlal failed to explain as to how the

human blood stains were found on his banyan.

(vii) Appellants Bishansingh and Ganesh Prasad failed to

explain as to how they contracted injuries on their bodies which

were approximately of the same duration on which deceased died.

(viii) Appellants Bishansingh and Ganesh failed to furnish

explanation as to how the blood stains were found on shirt and Kurta

seized from their possession.

(ix) Guddo Bai, wife of deceased, mentioned the fact that

Jeewanlal took her husband in the morning for searching the cow, in

the first information report immediately after the incident.

11. Learned counsel for the appellant-Jeewanlal strenuously

urged that the evidence of Guddo Bai was not worthy of reliance.

Her character herself was suspicious and apart from that the
(6)
Cr.A.384/2007
Cr.A.594/2007

evidence of last seen together being a weak kind of evidence, no

conviction could be based merely on the uncorroborated testimony of

Guddo Bai. According to Guddo Bai (PW1), at about 4 o’clock in the

morning, Jeewanlal came to her house and told to her husband that

his cow was missing and he should help him in searching it. She

asked her husband not to go, but he went away with Jeewanlal. She

then went to sleep. In the morning, a boy came to her and informed

that her husband was lying near Nala and blood was oozing out from

his body. She went at the spot and saw her husband dead. There

were injuries on his hands and blood was coming out from his mouth.

Guddo Bai categorically stated that there was no enmity or ill will

between her husband and appellants Bishansingh and Ganesh.

According to her, Bishan and Ganesh were falsely implicated. She

also admitted that relations between Shiv Kumar and appellant

Jeewanlal were also cordial and he used to come to her house.

Learned counsel submitted that the conduct of Guddo Bai was

unnatural. She did not disclose the fact that deceased had been

called by Jeewanlal to any body, therefore, her uncorroborated

testimony in this regard does not inspire confidence.

12. On perusal of the evidence of Darbarilal(PW2), it is

revealed that when he went to the spot, he found Guddo Bai there. In

the chief-examination of his evidence, he stated that at the spot

Guddo Bai told her that in the night Jeewanlal had taken away

Shivkumar from her house. In cross-examination, however, he denied

that Guddo Bai disclosed to him the above fact near the Nala.

According to him, she disclosed this fact when she lodged the report.

It was admitted by Guddo Bai that Premlal (PW4) and Gendlal (PW5)

of her village were present at the spot but, according to them, Guddo

Bai did not disclose anything to them. Similar is the situation with

Channulal (PW10) and Shiv Prasad (PW15) who deposed that even
(7)
Cr.A.384/2007
Cr.A.594/2007

on their asking as to what happened, Guddo Bai did not say anything

to them.

13. Learned counsel for the appellants drew our attention to

the evidence of Gudda Gond (PW12), Sevaram Gond (PW13) and Shiv

Prasad (PW15) who deposed that relations between the deceased

and his wife Guddo Bai were not good because she had developed

illicit relations with accused Bishansingh. According to Sevaram

Gond (PW13) and Shiv Prasad (PW15), they several time caught

them in the fields in promiscuous situation. It is apparent that Guddo

Bai did not speak against Bishansingh and Ganesh; rather she went

to the extent of saying that police had concocted the case of murder

against Bishan and Ganesh and they had no ill will against her or the

deceased. Similar was the situation with accused Jeewanlal. This, in

our opinion, created suspicion about the veracity of the evidence of

Guddo Bai. Apart from it, Dr.R.P.Pyasi, who conducted the

postmortem examination of the body of deceased, stated that the

death of deceased must have occurred within 24 hours of the

postmortem examination. The postmortem examination was

conducted at about 2:45 p.m. on 21.4.2006. This indicated that death

of deceased could have occurred after 2:45 p.m. of 20.4.2006. Thus,

it cannot be held with certainty that the death of Shiv Kumar took

place within the time given by prosecution. It is quite possible that

his death might have taken place in the night of 20.4.2006. Since the

evidence of Guddo Bai (PW1) does not appear to us to be of such a

quality on which implicit reliance can be placed, we are unable to

hold that the circumstance of last seen together of the deceased with

appellant Jeewanlal was proved by the prosecution beyond

reasonable doubt.

14. Next the prosecution has placed the evidence of

recovery of clothes of appellants, stained with human blood. On
(8)
Cr.A.384/2007
Cr.A.594/2007

perusal of FSL report Ex.P/39, it is revealed that human blood was

found on articles D,E,G & J which were respectively, stone seized

from the spot, Kurta recovered from the possession of appellant

Bishan, a shirt seized from appellant Ganesh and a banyan seized

from the possession of appellant Jeewan. However, no group of blood

stains found on the aforesaid articles could be detected.

15. In the case of Kansa Behera Vs. State of Orissa (AIR

1987 SC 1507), Apex Court observed “that in the evidence of the

Investigating Officer or in the report, it is not clearly mentioned as to

what were the dimensions of the stains of blood. Few small blood-

stains on the clothes of a person may even be of his own blood

especially if it is a villager putting on these clothes and living in

villages. The evidence about the blood group is only conclusive to

connect the blood-stains with the deceased. That evidence is absent

and in this view of the matter, in our opinion, even this is not a

circumstance on the basis of which any inference could be drawn.”

16. The situation in the present case also being similar; we

are unable to hold that the presence of human blood stains on the

clothes of the appellants by itself is an incriminating piece of

evidence connecting the appellants with the crime in question.

17. Learned trial Judge held that the injuries found on the

body of appellants were not explained by them, therefore, it formed

a piece of incriminating evidence against them. Dr.Sheela Agarwal

(PW20) examined the injuries of appellants on 23.4.2006 at about

10:30 a.m., she found following injuries on the person of

Bishensingh:

(i) Multiple abrasion on the right shoulder..

(ii) Multiple abrasion on supra scapular region.

(9)

Cr.A.384/2007
Cr.A.594/2007

At about 10:50 a.m. she found abrasions on the left clavicle

lateral aspect of Ganesh and at about 11:05 a.m. she found

abrasions on the left arm and infra scapular region of Jeewanlal.

18. According to Dr.Sheela, injuries found on the body of

appellant Jeewanlal could have been caused by fall. In her opinion,

these injuries were sustained by the appellants 58 hours before their

examination. She admitted that initially she had mentioned in her

reports the aforesaid time as 72 hours but subsequently she had

corrected it and made it 58 hours. According to her, after

examination when she calculated the time she mentioned 58 hours.

It does not stand to reason that the doctor could have calculated the

duration of injuries so precisely and with such exactitude. Initially

Dr. Sheela recorded the duration 72 hours i.e. 3 days before the

time of examination of injuries that would mean at about 11:00 a.m.

of 20.4.2006. It appears that this time was deliberately modulated by

the doctor to bring it in harmony with the time of incident as alleged

by the prosecution. Apart from that, the nail clippings of the

deceased were not preserved which could have given some

indication, if these injuries were contracted by the accused persons

as a result of struggle or resistance put by deceased at the time of

occurrence. The explanation of the accused persons is that these

injuries were caused to them by police and also by fall. Even

presuming that the explanation of the accused with regard to those

injuries was not trustworthy, still this circumstance is hardly

sufficient to warrant conviction of the accused in a serious offence

like murder in the absence of other cogent circumstances. It is well

settled that the circumstantial evidence in order to warrant

conviction should be consistent only with the hypothesis of the guilt

of the accused.

(10)

Cr.A.384/2007
Cr.A.594/2007

19. In Jagta Vs. State of Haryana (AIR 1974 SC 1545),

Supreme Court held: “The presence of injuries on the person of the

accused does create a suspicion regarding his complicity but that

suspicion by itself and in the absence of other incriminating

evidence would not warrant his conviction.” In Bakhshish Singh

Vs. State of Punjab [1971(3) SCC 182], Supreme Court held:

“The law relating to circumstantial evidence has been stated by the

Apex Court in numerous decisions. It is needless to refer to them as

the law on the point is well-settled. In a case resting on

circumstantial evidence, the circumstances put forward must be

satisfactorily proved and those circumstances should be consistent

only with the hypothesis of the guilt of the accused. Those

circumstances should of a conclusive nature and tendency and they

should be such as to exclude every hypothesis but the one proposed

to be proved. There must be a chain of evidence so far complete as

not to leave any reasonable ground for a conclusion consistent with

the innocence of the accused and it must be such as to show that

within all human probability the act must have been done by the

accused.”

20. In our opinion, from the injuries found on the body of

appellants, it could not be inferred unerringly that these injuries

were sustained by the appellants in causing death of the deceased.

21. Another important aspect in the case is the absence of

proof of any motive on the part of appellants. There is absolutely no

evidence on record to indicate that appellant Jeewanlal had any

grudge or animus against the deceased which could have led him to

commit his murder. Though it has been tried by the prosecution

witnesses to say that complainant Guddo Bai (PW1) had illicit

relations with appellant Bishansingh and for that reason there

occurred some minor skirmishes between the deceased and Guddo
(11)
Cr.A.384/2007
Cr.A.594/2007

Bai, but no suggestion was put to Guddo Bai in this regard. It has

been observed by the Apex Court in Tarseem Kumar Vs. The

Delhi Administration (AIR 1994 SC 2585),” Normally, there is a

motive behind every criminal act and that is why investigating

agency as well as the Court while examining the complicity of an

accused try to ascertain as to what was the motive on the part of

the accused to commit the crime in question. It has been repeatedly

pointed out by this Court that where the case of the prosecution has

been proved beyond all reasonable doubts on basis of the materials

produced before the Court, the motive loses its importance. But in a

case which is based on circumstantial evidence, motive for

committing the crime on the part of the accused assumes greater

importance.”

22. The evidence and the circumstances brought on record

in the case though give rise to suspicion against the appellants but

the suspicion whatsoever great cannot take the place of proof. The

circumstances sought to be proved do not unerringly point to the

guilt of the accused persons. In view of the fact that chain of

circumstances has not been established by the evidence on record

and further that the circumstances themselves have not been proved

beyond a reasonable doubt, the appellants are entitled to have the

benefit of doubt. In that view of the matter, we find that the

prosecution has failed to bring home the charge against the

appellants.

23. Accordingly, the conviction and sentence of appellants is

set aside. They are acquitted of the charges. Both the appeals are

allowed.

24. A copy of this judgment be kept in Cr.A.No.594/2007.

      (Rakesh Saksena)                             (N.K.Gupta)
          Judge                                      Judge
b
 (12)
       Cr.A.384/2007
       Cr.A.594/2007