High Court Punjab-Haryana High Court

Manoj Kumar vs The State Of Punjab on 16 January, 2009

Punjab-Haryana High Court
Manoj Kumar vs The State Of Punjab on 16 January, 2009
              Criminal Appeal No. 958 DB of 2004
                               -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    Crl.Appeal No.958 DB of 2004

                                   Date of Decision: 16.1.2009.


Manoj Kumar
                                            .......Appellant

                         Vs.

The State of Punjab

                                            ......Respondent


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


PRESENT: MR.S.S.Rana, Advocate, for the appellant.
         Mr Rajesh Bhardwaj, Addl. Advocate General, Punjab,
         for respondent.
                         ***

DAYA CHAUDHARY, J.

The present appeal arises out of the judgment and order dated

1.11.2004 and 4.11.2004 in Sessions Case No.8 of 26.4.2002 passed by

Sessions Judge, Kapurthala, vide which Manoj Kumar accused-appellant

has been convicted for offence under Sections 302 read with Section 34 IPC

and 201 IPC and sentenced as under:

U/s 302/34 IPC to under imprisonment for life and a fine of
Rs.2000/-.In default of payment of fine to undergo
further RI for a period of one month; and
U/s 201 IPC to undergo RI for four years and a fine of
Rs.1000/-. In default of payment of fine to undergo
further RI for one month.

Criminal Appeal No. 958 DB of 2004
-2-

Substantive sentences were directed to run
concurrently.

The brief facts of the case, as put up by the prosecution, are

that Sukhchain Singh was working as a Head Teacher in the Government

Middle School, Paddey Bet. On 31.5.2003, at about 6.00 a.m., when he

was passing through the ridge of his fields, he found the dead-body of an

unknown person in the sugarcane crop, which was buried under the earth,

however, a part of that dead-body was lying naked. It appeared to him that

some unknown person after committing the murder had buried the dead-

body. On reaching the village, he narrated the aforesaid fact to Karnail

Singh, Sarpanch and Mohinder Singh, Ex-Sarpanch. Thereafter, he along

with Karnail Singh Sarpanch went to the police station for lodging the

report. In the police station, Sukhchain Singh made a statement Ex.PA,

which was recorded by ASI Iqbal Singh, and on the basis of which, a

formal FIR Ex.PA/2 was registered. The special report Ex.PA/3 was also

sent to the Ilaqa Magistrate.

Thereafter, ASI Iqbal Singh along with Karnail Singh,

Sukhchain Singh and other police officials, reached at the sugarcane fields

of Sukhchain Singh. A telephonic message was also sent to DSP Bholath,

who came to the spot. In his presence the dead-body of an unidentified

person was taken out from underneath the earth. It was taken into

possession vide memo Ex.PB, attested by Sukhchain Singh and Bakshi Ram

ASI. Inquest report Ex.PG was prepared and the same was handed over to

Harjit Singh and Harinderpal Singh, Constables, for getting the post mortem

conducted. The statements of witnesses were recorded. A diary in a badly
Criminal Appeal No. 958 DB of 2004
-3-

damaged condition was taken out from the pant worn by the deceased

person. It was taken into possession vide memo Ex.PD, attested by

Sukhchain Singh and Bakshi Ram ASI. The site plan Ex.PJ of the place of

recovery of the dead-body was prepared by ASI Iqbal Singh. A

photographer was called at the spot, who took the photographs of the dead-

body, the photographs and negatives of the dead-body were taken into

possession vide memo Ex.PK by SI Sarabjit Singh and the case property

was deposited with the MHC with seals intact.

The investigation of the case was entrusted to Amrik Singh,

Sub Inspector, the then SHO. P.S.Dhilwan. On 26.6.2003 when he was

present in the police station, one Jaswinder Singh alias Chhinda produced

appellant Manoj Kumar before him. He recorded statement of Jaswinder

Singh and arrested Manoj Kumar appellant vide memo Ex.PL and

interrogated. On 30.6.2003, the investigation of the case was entrusted to

ASI Bakshi Ram. Manoj Kumar appellant, who was already in the police

custody, was interrogated in the presence of Constable Gurvinder Singh

and M.C. Ravinder Kumar. During interrogation, the appellant disclosed

that he had kept concealed a ‘Datar’, in the fields of Sukhchain Singh, near

the ridge, in the area of village Nurpur Januhan, about which he only knew.

The disclosure statement Ex.PG of the appellant was reduced into writing

which was attested by aforesaid witnesses. On the basis of the said

disclosure statement, the ‘Datar’ was recovered. A rough sketch of the Datar

(Ex.PD/1) was prepared, which was taken into possession vide memo

Ex.PD, attested by the aforesaid witnesses. After completion of the

investigation, Manoj Kumar, appellant, was challaned.

Criminal Appeal No. 958 DB of 2004
-4-

After the case was committed to the court of Sessions Judge,

Kapurthala, charge under Sections 302 read with section 34 and 201 of the

Indian Penal Code was framed against the accused-appellant, to which he

pleaded not guilty and claimed trial.

In support of its case, the prosecution examined as many as 9

witnesses.

PW-1 Harvinder Singh, photographer, has deposed that he

took photographs of the dead-body of an unknown person lying in the

sugarcane field. The photographs and negatives are Ex.P1 to P4. PW-2

Sukhchain Singh, who is complainant of the case, has reiterated the same

facts as mentioned in his statement Ex.PA, on the basis of which the FIR

was recorded. PW-3 Jaswinder Singh stated that in the year 2003 Manoj

Mandal and Santosh Mandal were employed by him as labourers and they

were residing in his Dera in a house constructed by him in the area of

village Noorpur Januhan. In the month of May 2003, Sita Ram brother of

Manoj Kumar appellant, asked him to render account to him for the labour

done by him and the amount was paid to Sita Ram, brother of the accused.

Both of them resided in his house for 2 to 3 days and told him that they were

going to Santosh Mandal’s relation, who was residing in a Dera. The

accused along with Sita Ram and Santosh Mandal left his Dera and on the

same night, Sita Ram and Manoj Mandal came back in the late night but

Santosh Mandal was not with them. After some days, Sita Ram and Manoj

Mandal (appellant) told him that they were going to Bihar. In the month of

June, 2003, Manoj Mandal (appellant) again came back to his Dera and no

other person was with him. At that time, the appellant told him that he and
Criminal Appeal No. 958 DB of 2004
-5-

Sita Ram had come from Bihar and police was after them. The appellant

told him that he and Sita Ram had committed the murder of Santosh Mandal

with a ‘Toka’ meant for cutting sugarcane before they went to Bihar from

Punjab and the dead-body was buried in the sugarcane fields of Sukhchain

Singh. It was further stated by PW-3 that the appellant told him that he be

produced before the police and thereafter he produced the appellant before

the police on 25/26.6.2003 in Police Station Dhilwan and his statement was

recorded by the police.

PW-4 Ravinder Kumar stated that he was a Municipal

Councillor of Dhilwan. On 30.6.2003, he went to police station Dhilwan

where ASI Bakshi Ram interrogated the appellant in his presence. The

accused made a disclosure statement that he had kept concealed a Gandasi /

Toka at the motor of Sukhchain Singh, by burying the same near the ridge

of the tube-well of Sukhchain Singh. The disclosure statement Ex.PC was

reduced into writing, which was thumb marked by the appellant and attested

by him and Balwinder Singh Constable. Further the appellant got recovered

the Toka Ex.P-5 vide recovery memo Ex.PD.

PW-5 ASI Bakshi Ram stated that on 31.5.2003 while he was

posted as ASI in Police Station Dhilwan, he along with ASI Iqbal Singh

went to Bhandal Bet Police Post, and when they reached in the area of

Noorpur Janoha, Sukhchain Singh made statement Ex.PA and in his

presence the dead-body of the deceased was found in the sugarcane field. A

diary from the pocket of deceased was also recovered on which name of

deceased was written. The diary of the deceased was taken into possession

vide memo Ex.PD.

Criminal Appeal No. 958 DB of 2004
-6-

PW-6 ASI Iqbal Singh stated that he recorded the statement of

Sukhchain Singh. He along with Karnail Singh and Sukhchain Singh saw

the dead-body of the deceased in a sugarcane field. A telephonic message

was sent to DSP Bholath and the dead-body of an unidentified person was

taken into possession vide memo Ex.PB. The dead-body was handed over

to Harjit Singh and Harinderpal Singh Constables for getting the post

mortem conducted. It was further stated by PW-6 that a diary from the pant

of the dead-body was recovered which was in a badly damaged condition.

PW-7 Sub Inspector Amrik Singh stated that on 26.6.2003

while he was posted as Sub Inspector, one Jaswinder Singh produced

Manoj Kumar appellant before him. He recorded the statement of Jaswinder

Singh and the accused was interrogated and arrested vide memo Ex.PL.

PW-8 Lakhi Kant Mandal, father of the deceased, stated that

Sita Ram Mandal and Dalip Mandal are brothers of accused Manoj Kumar.

About two years back, Santosh Mandal was brought by Manoj Kumar

accused and his brother Sita Ram Mandal in the State of Punjab. About

one year and two months back, the Punjab police came to his house in the

State of Jharkhand and showed the diary Ex.P-6 . That diary belonged to his

son Santosh Mandal, which was identified by him from his writing. The

police recorded his statement and he came to Punjab.

PW-9 Dr.Ashok Bhagat, Medical Officer, Civil Hospital,

Kapurthala, stated that on 31.5.2003, he conducted the post mortem

examination on the dead-body of an unknown person as a member of the

Board. He further deposed that the dead-body was putrefied soaked with
Criminal Appeal No. 958 DB of 2004
-7-

dust. Most of the soft tissues were missing. Right arm amputated at

shoulder. A small piece of cloth was found in the mouth. Both legs were

tied near the ankle with a piece of cloth. Brain metal, soft tissues of

chest,lungs, heart and great mussels were missing. Peritoneum,mouth and

esophagus, stomach and intestines were missing. Liver, spleen, kidneys,

bladder and organs of generation were missing. In the opinion of the doctor

the cause of death was due to asphyxia and injuries as described, which

were sufficient to cause death in the ordinary course of nature. The injuries

were anti-mortem in nature. The probable time that elapsed between injury

and death could not be ascertained and between death and post mortem was

probable more than a month.

Statement of the accused-appellant under Section 313 Cr.P.C

was recorded, to which he pleaded not guilty and claimed innocence. He

pleaded that he has falsely been implicated in the case.

The trial Court after going through the entire evidence on

record and hearing arguments of learned counsel for parties, convicted and

sentenced the accused-appellant as afore-stated. Hence the present appeal.

Mr. S.S.Rana, learned counsel for the appellant, has argued that

case of the prosecution is based on circumstantial evidence and in the case

of circumstantial evidence, the Court should be extra cautious before

arriving at a conclusion that the circumstances are sufficient to bring home

the guilt to the accused and the established circumstances must not only be

consistent with the guilt of accused but, at the same time, they must be in

consistent with his innocence. While appreciating the circumstantial

evidence, the Court should not take in isolation the various circumstances
Criminal Appeal No. 958 DB of 2004
-8-

and it is very necessary to take over-all view of the matter. Mr. Rana further

argued that the prosecution is required to prove its case against the accused

beyond a reasonable doubt and the accused should not be held liable for

committing murder only on the basis of suspicion, conjectures or surmises.

The accused-appellant has been found guilty of the offence as

the trial Court has believed the version of the prosecution that Santosh

Mandal was brought to Punjab by Manoj Kumar appellant and Sita Ram

Mandal for the purpose of doing labour and the father of the deceased was

also examined by the prosecution. According to statement of Lakhi Kant

Mandal PW-8(father of the deceased), Santosh Mandal deceased was his

son and Sita Ram Mandal and Manoj Kumar appellant were belonging to

his village. The father of the deceased identified the handwriting of Santosh

Mandal.

The next circumstance of the prosecution which has been

believed by the trial Court that the deceased was last seen in the company

of Manoj Kumar appellant and Sita Ram Mandal, in the month of May

2003, by Jaswinder Singh. Jaswinder Singh (PW3) stated that in the month

of May 2003 Sita Ram brother of Manoj Kumar accused asked him to give

his account for the labour done by him. It was further stated by Jaswinder

Singh that Manoj Kumar accused and Sita Ram Mandal stayed in his house

for 2-3 days and they told him that they were going to a relation of Santosh

Mandal, who was residing in a house at Bhandal Bet. Manoj Kumar

appellant and his brother Sita Ram Mandal and Santosh Mandal left the

house of Jaswinder Singh on the same night. Later on only Sita Ram and

Manoj Kumar came to his house late in the night and Santosh Mandal was
Criminal Appeal No. 958 DB of 2004
-9-

not with them. He further stated that after some time, Sita Ram and Manoj

Kumar told him that they were going to Bihar. Manoj Kumar accused came

to his house in the month of June 2003 and thereafter the deceased was

never seen by him in the company of Manoj Kumar accused and Sita Ram

Mandal.

The trial Court has relied on the extra-judicial confession of the

appellant before Jaswinder Singh regarding the mode and manner in which

the murder of Santosh Mandal was committed by him, along with Sita Ram

Mandal. The learned counsel for the appellant argued that the extra-judicial

confession without corroboration should not have been relied and

conviction on such extra judicial confession is not safe.

The learned counsel further argued that the dead-body of

Santosh Mandal was not identified by anybody in such like circumstances,

it cannot be said that the dead-body was of deceased Santosh Mandal or

somebody else. as it was totally mutilated and beyond its recognition.

On the other hand, Mr. Rajesh Bhardwaj, learned Additional

Advocate General, Punjab, appearing for the respondent, argued that the

prosecution has proved its case beyond a reasonable doubt on the basis of

circumstantial evidence, last seen theory and extra judicial confession, the

appellant was rightly convicted. There is a complete chain of

circumstances. Moreover, the diary which was recovered from the pant

of dead-body of deceased was identified by the father of the deceased,

connects the deceased with the dead-body. The recovery of the weapon of

offence on the basis of disclosure statement of the appellant connects the

appellant with the crime.

Criminal Appeal No. 958 DB of 2004
-10-

We have heard the arguments of learned counsel for the parties

and have perused the evidence on record.

The case of the prosecution solely based on circumstantial

evidence. The first circumstance on which reliance was placed by the

prosecution is that Santosh Mandal son of Lakhi Kant Mandal was brought

to Punjab by Manoj Kumar and by Sita Ram Mandal from the state of

Jharkhand for the purpose of doing labour. In this case, Lakhi Kant Mandal

father of the deceased was examined by the prosecution as PW-8. As per

statement of Lakhi Kant Mandal, Santosh Kumar Mandal was his son and

Sita Ram Mandal and Dalip Mandal are brothers of Manoj Kumar appellant.

It was further stated by PW-8 Lakhi Kant Mandal that his son Santosh

Mandal was brought by Manoj Kumar appellant and his brother Sita Ram

Mandal. The diary which was recovered from the pant of dead-body was

identified by him on the basis of handwriting of deceased Santosh Mandal.

The second circumstance is that the deceased was last seen in the compnay

of appellant. In this regard, PW-3 Jaswinder Singh stated that at the time of

sowing and harvesting of the crop, the labour from Bihar used to be

employed by him and in the year 2003, Sita Ram Mandal, Manoj Kumar and

Santosh Mandal were employed by him as labourers. They were residing in

his house. It was stated by Jaswinder Singh that Sita Ram, Manoj Kumar

(appellant) and Santosh Mandal went to Bihar but when came back, they

were two i.e. Sita Ram and Manoj Kumar but Santosh Mandal was not with

them.

The next circumstance on which the prosecution has placed

reliance is that an extra-judicial confession made by accused before
Criminal Appeal No. 958 DB of 2004
-11-

Jaswinder Singh (PW3) regarding the mode and manner in which the

murder of Santosh Mandal was committed. Jaswinder Singh PW-3 before

whom the extra-judicial confession was made, has no ill-will, grudge or

prejudice against Manoj Kumar appellant to depose against him falsely.

The extra-judicial confession made before Jaswinder Singh cannot be said

that the said confession was not voluntary. It has specifically been stated

by Jaswinder Singh that the deceased and accused ( two brothers) were

employed by him as labourers and they were also residing in his house and

since they belong to the State of Jharkhand, they did not have any relative

or close person in the State of Punjab with whom they could think to make a

disclosure statement, therefore, he was chosen as a person before whom,

the appellant could make the disclosure statement. In the disclosure

statement before Jaswinder Singh, it was clearly mentioned that the

appellant and his brother Sita Ram had buried the dead-body in the

sugarcane fields of Sukhchain Singh. Moreover, there is nothing on the

record to show that there was any pressure or any influence of anybody to

make extra-judicial confession with regard to commission of murder of

Santosh Mandal before Jaswinder Singh.

The next circumstance is that on 30.6.2003 ASI Bakshi Ram

interrogated appellant Manoj Kumar when he was in police custody. He

made a disclosure statement to the effect that he had kept concealed a ‘Datar’

in the fields of Sukhchain Singh by burying the same near the tube-well and

the recovery of the Datar was effected on the basis of disclosure statement.

Hon’ble the Apex Court in several cases has expounded

principles for cases based on circumstantial evidence. In the case of
Criminal Appeal No. 958 DB of 2004
-12-

C.Chenga Reddy & Ors. v. State of Andhra Pradesh, 1996(3) RCR

(Crl.) 793 it has been observed as under:

” In a case based on circumstantial evidence, the settled

law is that the circumstances from which the conclusion

of guilt is drawn should be fully proved and such

circumstances must be conclusive in nature. Moreover,

all the circumstances should be complete and there

should be no gap left in the claim of evidence. Further,

the proved circumstances must be consistent only with

the hypothesis of the guilt of the accused and totally

inconsistent with his innocene….”

Further, in Padala Veera Reddy v. State of Andhra Pradesh and others

1990 (2) RCR (Crl.) 26, it was laid down that when a case rests upon

circumstantial evidence, such evidence must satisfy the following tests:

1. the circumstances from which an inference of guilt is sought to be

drawn, must be cogently and firmly established:

2. those circumstances should be of a definite tendency unerringly

pointing towards guilt of the accused;

3. the circumstances, taken cumulatively, should form a chain so

complete that there is no escape from the conclusion that within all

human probability the crime was committed by the accused and none

else; and

4. the circumstantial evidence in order to sustain conviction must be

complete and incapable of explanation of any other hypothesis than

that of guilt of the accused and such evidence should not only be
Criminal Appeal No. 958 DB of 2004
-13-

consistent with the guilt of the accused but should be inconsistent

with his innocence.”

Keeping in view the facts mentioned above, the present case is

based on circumstantial evidence and the circumstances from which the

conclusion of the guilt is drawn has been fully proved and are conclusive in

nature. Moreover, all the circumstances are complete and there is no gap

left in the chain of evidence. The proved circumstances are consistent with

the hypothesis of the guilt of the accused and totally inconsistent with the

innocence.

The principle of law is well settled that where the evidence is of

circumstantial nature, the circumstances from which the conclusion of guilt

is to be drawn, should be fully established in the first circumstances, and the

facts so established should be consistent only with the hypothesis of the

guilt of the accused. The circumstances should be conclusive in nature and

they should be such as to exclude hypothesis than the one proposed to be

proved. There must be chain of evidence so 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.

The circumstances in the present case, on which the reliance

has been placed by the prosecution are that on the basis of diary found from

the pant of the deceased was identified by Lakhi Kant Mandal (PW-8) father

of the deceased and on the basis of last seen. Both the accused came to

Jaswinder Singh PW-3 and informed him him regarding their plan to go to

Bihar along with Santosh Mandal but he did not come back. Further-more,
Criminal Appeal No. 958 DB of 2004
-14-

the recovery of weapon was made on the basis of disclosure statement

made by the accused.

For the reasons recorded above, we are of the view that the

prosecution has fully proved its case beyond a reasonable doubt and the

learned trial Court has rightly convicted and sentenced the accused. Thus,

we do not find any legal infirmity in the judgment of conviction and order

of sentence dated 1.11.2004 and 4.11.2004 passed by Sessions Judge,

Kapurthala.

Hence, this appeal is dismissed.

(DAYA CHAUDHARY)
JUDGE

(SATISH KUMAR MITTAL)
JUDGE
January 16, 2009.

raghav