High Court Rajasthan High Court - Jodhpur

Devi Lal & Ors vs State on 5 January, 2010

Rajasthan High Court – Jodhpur
Devi Lal & Ors vs State on 5 January, 2010
    IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR


                       J U D G M E N T


DEVI LAL & Ors.            V/S   The State of Rajasthan


         D.B. CRIMINAL APPEAL No. 43 of 1987


Date of Judgment           :              5thJanuary, 2010


                           PRESENT
                  HON'BLE SHRI N.P.GUPTA,J.
                  HON'BLE SHRI C M TOTLA,J.


Mr. NIRANJAN SINGH for Mr. MK GARG, for the appellant.
Mr. A.R. NIKUB, PP, for the State.

BY THE COURT: (Per Hon'ble Gupta, J.)

This appeal by the five accused persons

Devilal, Lalchand, Rajiram, Mohanlal, and Utama Ram

arises out of the judgment of the learned Additional

Sessions Judge No.2, Hanumangarh dt. 30.1.1987 passed

in Sessions Case No. 70/1985 convicting and sentencing

each of the accused appellant as under:-

Under Sec.148 IPC- Sentenced to one year’s R.I.
U/s. 302 r/w 149 IPC- Imprisonment for life and fine
of Rs. 500/-; in default to
undergo three months’ R.I.

U/s. 27 of the Arms Act- One year’s R.I. And a fine of
Rs. 200/- in default to
undergo one month’s R.I.

The appeal was admitted on 9.2.1987, and

thereafter, after receipt of the record, the sentence

awarded to the accused persons were also ordered to be

suspended.

2

However, as transpires from the marginal

notings of the order-sheet dt. 26.4.1999, that the

appellants no. 1 and 4 Devilal and Mohanlal

respectively had expired. Thus, the present appeal

survives only on behalf of Lalchand, Raji Ram, and

Utma Ram.

The necessary facts are, that on 20.9.1982 at

about 8.30 A.M. P.W. 3 Jagdish lodged a first report

Ex. P-4 at Police Station Hanumangarh Junction,

alleging interalia that at about 6.45 in the morning

that day the informant along with his brother Lalchand

and one Balwant (deceased) being the brother in law of

Lalchand were going to Dhanis of 32 LLW for the

purpose of purchasing milching buffalo, when they

reached in the Rohi, where their own land existed, one

Red Jeep overtook them, and stopped a little ahead

wherefrom 9 accused persons being Devilal, Utma Ram,

Mohanlal, Raji Ram, Chanan Ram, Mani Ram, Chhotiya @

Jarnail Singh, Lalchand and Saudagar Singh alighted,

and challenged them. Devilal gave out that they should

not be spared now, and thereupon the accused persons

started indiscriminately firing. However, informant

and his brother Lalchand could escape, but Balwant

Singh who was hiding in the Gwar was spotted, and was

shot. After receiving gun shot injury the victim

raised a cry, whereupon the informant and his brother

went and found the victim badly injured. They carried

him for some distance but he died. Thereupon a formal

report Ex.P-5 was recorded, and registered for the

offence under Section 302, 34 IPC, and 27 of the Arms
3

Act, necessary investigation was conducted, and

challan was filed in the Court of Magistrate

concerned, wherefrom the case was committed, and was

ultimately tried by the learned trial court.

The learned trial court framed charges

against the accused Mani Ram, Saudagar Singh, and

Chhotiya @ Jarnail Singh for the offence under Section

147 and 302 read with Section 149 IPC, and charged all

other accused persons for the offence under Sections

148, and 302 read with Section 149 IPC, while all the

accused persons were also charged for the offence

under Section 27 of the Arms Act. During trial the

prosecution examined six witnesses, and tendered in

evidence numerous documents while the defence did not

examine any witness, however, tendered few documents

in evidence. In statement under Section 313 Cr.P.C.

the accused persons took a stand of denial. The

accused Lalchand took the stand, that Jagdish and his

brother Lalchand want to snatch away his land which is

of his ownership, and possession, and where he is

living with his family by erecting a Dhani, and by

involving him in a case he wants to illegally grab the

land, and that the land is his ancestral one; while

the other accused persons took the stand of having

been falsely implicated on account of somehow being

related with Lalchand, or being working on the field

of Lalchand etc. The accused Devilal also pleaded,

that informant Jagdish is an educated person, who with

the collusion of the police authorities wants to

implicate the entire family and grab the land. Learned

trial court after completing the trial, by the
4

impugned judgment acquitted four accused persons,

being Chanan Ram on the ground of his having not

inflicted any injury, and also acquitted Mani Ram,

Chhotiya @ Jarnail Singh, and Saudagar Singh on the

ground that they did not in any manner take part in

the incident. Thus, qua these four persons it is found

that it is not established beyond doubt that they

formed unlawful assembly, or committed rioting, while

the other five accused persons were found guilty for

the offences as mentioned above, and were sentenced as

above.

Arguing the appeal, assailing the impugned

judgment good amount of criticism was advanced against

the evidence of informant P.W.3 Jagdish, and P.W.4

Lalchand, for that purpose the site plan, and site

inspection note Ex. P-6 and Ex.P-6A were also pressed

into service. Then, Ex.P-13 was also relied upon to

show, that from the person of the deceased one empty

of 8 mm bore was recovered. Reliance was placed on the

statement of I.O. P.W.5 Richhpal Singh, and it was

contended that as a matter of fact the land is

ancestral land of Lalchand appellant which the

prosecution party wanted to grab, on account of the

fact, that they claim to have got executed a sale deed

from Lalchand’s grand mother Santo, though Lalchand is

living on the land with his family, having erected a

Dhani. It was contended that in the earlier evening

the prosecution party came in a body, armed with

firearm, and to create an atmosphere of terror in the

area, firing was done, rather it was the prosecution

party who had come on the fateful day in a body armed
5

with deadly weapons, including firearms, to somehow or

the other dispossess Lalchand, and for that purpose it

was the prosecution party who opened indiscriminate

firing, and unfortunately in that process one of the

fire hit their own man Balwant, and Jagdish taking

advantage of the unfortunate death of Balwant, on

account of already existing dispute has cooked up the

incident, in another attempt of snatching the land

from the appellant. It was also submitted that for the

incident of earlier evening F.I.R. was also lodged,

whereupon as admitted by the Investigating Officer

P.W.5, a challan was filed. It was also contended that

on account of the registered sale deed being fake or

forged, in that regard also the prosecution was

launched, and thus it is clear, that it was the

prosecution party, who somehow or the other wanted to

grab the land, and unfortunate incident has been

foisted on the appellants.

Learned Public Prosecutor, on the other hand,

supported the impugned judgment, and submitted that

the case rests on the testimony of the two eye

witnesses P.W. 3 and P.W.4, and there is no reason to

disbelieve their statements. Regarding the deposition

by the Investigating Officer P.W. 5 during cross

examination, it was contended to be only hearsay, and

being not admissible in evidence. It was also

submitted that the evidence of P.W. 3 and P.W. 4 is

plain and simple, when they were going to purchase

buffalo, there was no occasion for the accused to go

armed with any weapon, and they were waylaid by the

accused persons unawares, and the accused persons
6

opened firing, wherein the deceased had died. Thus,

there is no reasonable ground to interfere with the

impugned order of conviction.

We have heard learned counsel, have

considered their submissions, and have gone through

the record closely and carefully.

Since the prosecution relies upon, and rests

its case mainly on the evidence of P.W. 3 and 4, we

may gainfully recapitulate their evidence in order to

see as to whether it would be safe for us to rely upon

them to find the three accused appellants guilty for

capital offence.

Jagdish informant P.W. 3 has deposed, that

the three persons were going to purchase milching

buffalo in the Dhani of 32 LLW, and when they reached

near the land purchased by them, at about 7 A.M. a red

colour jeep overtook them, and stopped a little ahead,

wherefrom nine named accused persons alighted. He has

described that the accused Devilal was armed with 12

bore gun, while the accused Lalchand, Mohanlal and

Rajiram were armed with pistol, and Utama was having a

Pakki Gun, Chanan Ram was having Gandasi, and the

remaining three accused persons were empty handed. He

further deposed that immediately on alighting the

accused persons challenged, and Devilal told that they

should not be spared today, and the accused persons

opened indiscriminate fire, the witness and his

brother Lalchand could escape, while the deceased was

hiding in Gwar, who was shot by the accused persons,
7

on hearing hue and cry of the injured they reached

near Balwant, and when they were carrying him to

village, on the way he succumbed to the injuries. Then

Lalchand was left to look after the corpse, and the

witness went to police station to lodge the first

information report. He has proved Ex.P-4 and P-5. It

is also deposed that there existed a dispute between

the prosecution side, on the one hand, and Lalchand,

the accused party on the other hand, and on account of

that enmity the incident has been caused. In cross

examination he has admitted that he is ex-student of

Rampuriya College, and had also admitted to have left

attending college for the last one year, and despite

leaving college he is continuously living in Bikaner

in a rented room, and claims to be having bachelor

degree in commerce. According to him earlier they had

46 bighas of land in 29 LLW. Then, he has stated that

he did not give out orally to the S.H.O., rather gave

it in writing which writing was scribed by him sitting

outside. Then, he was confronted with his police

statement Ex.D-2 regarding omission about existence of

Dhani of the informant on the land in question, but he

could not give out any reason for the omission. Then,

he was confronted with the portion A to B wherein it

is mentioned that accused Lalchand is living by

erecting Dhani. The witness deposed to have not given

out this portion. Then he has maintained that

immediately after alighting from the jeep, the accused

persons fired indiscriminately, and killed Balwant by

indiscriminately showering firearm injuries. It may be

noticed here, that there is only one firearm injury on

the body of the deceased. Then, he has stated that the
8

I.O. came at the place of incident at about 10 A.M.,

and he also went in the jeep of S.H.O. though for

going to police station he claims to have gone by bus,

and was carrying ticket when he reached the police

station, but then took a U turn, and stated that the

conductor had taken away the ticket and torn it in the

way. He has also stated that there was no blood

available at the place where Balwant was killed. He

had gone to fetch photographer but the photos of the

place of incident could not be taken because

Additional S.P. had refused. Then, he has admitted

that in the Dhani mentioned above now the accused

Lalchand lives forcibly, though he had not initiated

any legal action for dispossessing Lalchand. He has

deposed that the victim was carried by them to a

distance of 6-7 Bighas but then both the brothers who

carried him did not get any blood stains, nor any

blood fell on the route. Then, he has also stated that

the place where Balwant was killed, Gwar was sown by

them. However, subsequently the accused persons took

possession of that land, for which also no legal

action was initiated. He has maintained that he did

not narrate the incident to the Panch or Sarpanch of

the village which is at a distance of 4 ½ Murabba, nor

did he take anybody with him, though he narrated the

incident to his Uncle. Then, he was cross examined to

test his reliability about the place where the victim

was lying, by asking about the crops standing in the

neighbouring fields, to which he deposed ignorance. He

has also gone to the extent of stating that he does

not recollect as to whether there was any blood or not

when they removed the victim from the place where he
9

was lying. Then, he has stated that the jeep stopped

at a distance of ¾ Kilo (probably Bigha), and

immediately after alighting therefrom they opened

fire. The way was Kacha, and the witness was on foot.

They put the dead body in the field of Jotram, the

distance from the place where the dead body was kept

and they heard the cry was 6 to 7 kilas. Then, he has

stated that he did not show the place where the jeep

was standing, nor the marks of tyre of the jeep to the

I.O., but he has denied the suggestion about there

being no tyre marks of the jeep at that place, or the

story of accused persons coming in a jeep being a

concoction. He has then stated that his signatures

were not obtained by the police on any paper. He has

denied the suggestion about his having told to Jot Ram

s/o Ram Pratap about their having gone on the land of

Lalchand to forcibly take the possession, and in that

process the fire shot by their own person hit the

victim. The witness has deposed that he did not meet

Jot Ram. He has deposed ignorance about Jot Ram having

been examined from prosecution, and to have been

listed as a witness. Similar suggestion was made about

the witness to have narrated to Bharmal, which too has

been denied by stating that he did not meet Bharmal,

and has also deposed ignorance about Bharmal being

kept as a witness of prosecution. Similar is the

situation about his having told to Hajari s/o Dana Ram

Jat. He has denied the suggestion about one jeep full

of persons having come to take possession of the land

of the accused Lalchand on 19.9.1982, or those persons

have shot air fire to create an atmosphere of fear. He

has denied the suggestion about Balwant being armed
10

with 18 MM gun. He has also denied the suggestion

about his having told Khajan s/o Janduram about their

having gone to take possession of the land of accused

Lalchand, and in that process Balwant had died by

their own fire. He has also denied the suggestion

about having given out at 9 P.M. on 19.9.1982 in

presence of Balwant Singh and Raji Ram that they have

to take possession of the land of the accused Lalchand

even at the cost of committing murder. He has also

denied suggestion about his having told Bhagiram to

have gone to take possession of the land of accused

Lalchand, in which process Balwant having died by

their own fire. Then, he has stated that his father

has a licensed gun which gun is lying in the Police

Station, Hanumangarh Junction, which was deposited

there by the accused Lalchand by snatching it. He has

admitted that there is litigation going on with the

accused Lalchand, whose father was Bhaniram, whose

father was Hariram, who had come from Pakistan, and in

whose favour 15 bighas of land was allotted as non-

claimant. He has deposed ignorance about Santo having

initiated any litigation against his brother Lalchand

with respect to land in question. He has also deposed

ignorance about their being any stay orders from

Rehabilitation and A.D.M. Ganganagar prohibiting Santo

from selling the land. Santo is alleged to have died.

He has admitted that the accused Lalchand had

initiated litigation against this witness, and his

brothers Lalchand and Brijendra and father Ramkaran

for getting forged sale deed registered. He has stated

that a murder case was got registered by Utma Ram

against the witness, his brother, and father after
11

eight days of the registration of the sale deed. Then,

he has admitted that they did not go to any Dhani to

see buffalo, Chanan did not inflict any injury to

Balwant, and the other three accused persons who were

empty handed also did not cause any injury, nor did

they hold Balwant. However, he has maintained that

firing at Balwant continued for 5 to 6 minutes. He has

maintained that there was no blood at the place where

from the deceased was lifted, or where he was put. He

has admitted that there was no exit wound of the fire

injury. He has deposed ignorance about any bullet or

pallets having been found on the spot. Then, he has

deposed that no prosecution is pending against the

witness, and his father for firing at Balwant. He did

not see 8 MM cartridge in the pocket of the victim.

Then, he has denied the suggestion about the incident

having occurred at 3 A.M. in the night, and in order

to save himself from the prosecution, and to grab the

land, this false case has been cooked up. This is the

entire evidence of Jagdish, P.W.3.

Coming to the evidence of P.W.4 Lalchand. He

has also deposed the happening of the incident as

deposed by Jagdish, and has proved site plan Ex.P-6,

the site inspection note Ex.P-6A, and other memos

including seizure memo of Gandasi and shoe recovered

from near the dead body being Ex. P-11. He has also

proved the memo of recovery of empties from the spot,

being Ex.P-12 and P-13. In cross examination he has

deposed that five persons were armed with gun and

pistol, and all the five fired for 10 to 15 minutes,

and had showered firearm injuries at Balwant,
12

therefore, Balwant died. According to him one Kila

measures 30 paces. He has maintained that immediately

on alighting the accused persons opened indiscriminate

firing, he had shown the site to the I.O., and had

shown the place where they heard the cries of the

victim, and they returned. However, there were no foot

marks, the I.O. had enquired from the Patwari about

the land, and Patwari gave out the land to be in the

name of Santo, there was no blood at any other place

except the place where the dead body was put, no marks

were found of pallets or of bullets where Balwant fell

down. They did not see Balwant receiving firearm

injury. He has maintained that at Dhani children of

Lalchand or his family members were not there, nor any

residential articles were lying there. He did not see

any cattle tethered either. However, he has maintained

that Dhani was erected about two months before the

incident. He had admitted that nobody of their side

lives in Dhani. He claims to have been paying

irrigation charges but he did not give the receipts to

the Investigating Officer, he did not see 8 MM empty

in the pocket of the victim, he has then stated that

he does not know as to any memo was prepared about

seizure of that empty. However, he appended his

signatures at whatever place the I.O. desired. Gandasi

seized was of victim. He had maintained that the

accused armed with Gandasi, so also the accused

persons who were empty handed, did not cause any

injury to Balwant, he has deposed ignorance as to

after how many days registration of sale deed Santo

died. He has also deposed ignorance about the

appellant Utma Ram having lodged any prosecution
13

against the witness, and his brother Brijendra and

father Ramkaran for killing Santo. Then, he has denied

the suggestion about the prosecution persons having

gone to village Subhanwala at 9 P.M. on 19.9.1982 and

to have shot two fires there to create terror in

presence of Sadula Ram and Ramlal. He has denied the

suggestion about having collected many persons in the

village, and to have given out that they would be

taking back possession of the land from the accused

Lalchand, or to have told to Bharmal s/o Dhana Ram

that at 3 A.M. in the night Balwant died by their own

shot. Similar is the version about Jot Ram s/o

Rampratap, Ghagiram, Daluram etc. He has also

maintained that he and his brother did not receive any

blood stains in the process of carrying the victim. He

has denied the suggestion about the land being

allotted to accused Lalchand in Government record, he

was confronted with his police statement Ex.D-5 about

omission to depose Devilal having challenged. This is

the evidence of Lalchand.

Then, in order to appreciate the site plan

and site inspection note we may recapitulate briefly

the evidence of I.O. He has stated that site plan Ex.

P-6 and site inspection note Ex. 6A were prepared, one

shoe and Barchhi were taken from the spot vide Ex. P-

11, and pieces of Dats of cartridge were recovered

from the spot, and were sealed vide Ex.P-12, clothes

of victim, another shoe and one empty cartridge

recovered from the pocket of the victim were taken

into possession vide Ex. P-13, and were seized. In

cross examination he has stated, that the eye
14

witnesses had shown him to be standing at the place

marked ‘E’ in Ex.P-6, and the place mark ‘A’ where the

dead body was found wherefrom blood stained earth was

taken, distance between the place marked ‘A’ to ‘E’ is

11 Kilas, and there was no trail of blood, there was

one Kotha in the field, where the ladies of the family

of the accused Lalchand were there, he has deposed

that the portion C to D in Ex. 6A has been mentioned

on the basis of his observation. Then, he has also

stated that 8 MM empty, recovered from the pocket of

the victim, was of 8 MM rifle, Gandasi recovered was

reported to be belonging to the deceased. Then, some

questions answer form statement was recorded, wherein

he has deposed that the witness Ramlal, Sadularam, and

Balwant Singh had given out that the prosecution party

collected the people in the night for taking

possession of the land of the accused Lalchand, and

for that purpose firing was done in village

Subhanwala, and fear psychosis was created. He has

also stated that Jot Ram had disclosed that the

prosecution party had gone to take possession of the

field of Lalchand, in which process their own person

received gun shot injury. This was disclosed to this

witness by Jagdish. Similar narrations were reported

to have been done by various other witnesses. He has

admitted to have put a note in the police diary about

the incident being relating to 3 A.M. in the night.

Then, he has also admitted that he submitted a challan

in the Court against Jagdish, Lalchand the complainant

and Ramkaran for having fired on the field of accused

Lalchand. This challan is regarding the incident

taking place in the night intervening 19th and 20th
15

September, 1982 at 3 A.M.

In this background a look at Ex.P-3 shows

that the land of Kila no. 2, 3, 8, 9, 12, 13, 18, 19,

22, and 23 of Stone No. 35/220 so also land of Kila

No. 21 to 25 of Stone No. 35/219 is in the name and

possession of Santo, Lalchand (accused). Then, a look

at Ex.P-6 and 6A shows that these lands are situated

north to south, and in further south there is a way

east to west. Point A is towards the far east, while

point C, D, E, F etc. are towards west. Then, point F

is marked at innumerable places in Kilas No. 16, 17,

18, 19, 22, 23, 24 and 25 as the places wherefrom

empties were recovered. Point D is in the southern

side of Kila No. 22, while point C is in the north

western side of Kila no. 24. Dhani is shown in Kila

no. 13 which is in the north side. With this, as

appears from Ex. P-6A that, according to prosecution,

the informant and two others were travelling from east

to west, and at point B they are said to have been

overtaken while at point A dead body of the deceased

is said to be lying. Then, C is the place where the

jeep is said to have stopped. Obviously C is in the

north west of Kila no. 24, and Kila no. 24 is a Kacha

field. Admittedly no firearm, or any other symptoms of

any jeep having come there have been found.

Then, D is the place where the victim is said

to have been shot, say to have received injuries. As

noticed above this D is in the south portion of Kila

no. 22. Obviously, in between point C to D there is a

full Kila no. 23, and some portion of Kila no. 22 and
16

24 also. This Kila no. 22 and 23 are shown to be in

possession of accused Lalchand. It is admitted by P.W.

4 that the way shown in the map A to B is not a

through and through way rather stops ahead.

In the background of the above situation, the

things are required to be comprehended, as to whether

the incident did at all occur in the manner in which

the Court is asked by P.W. 3 and 4 to believe. The

first thing that occurs is, that there was no occasion

for the three persons of the prosecution side to go

from east to west, and more particularly at point D.

Then, in absence of anything on record, it is too much

to believe, or assume, that the accused persons did

have the information about P.W. 3, P.W. 4, and the

victim being going on this way, so as to come armed

with firearms in a jeep, and to waylay them say

overtake them, and cause the incident. Admittedly

there is a dispute between the parties about the land.

According to Ex. P-3 the land is recorded in the name

of Lalchand’s grand mother Santo. According to the

prosecution party, they purchased the land from Santo

by registered sale deed, and as appears from

collective reading of the statements of P.W. 3 and

P.W. 4, that after about 8 days of the registration of

the sale deed Santo came to be murdered, and the

appellant being Utma Ram had lodged prosecution

against P.W. 4, his another brother and father for

murder of Santo, apart from the fact that other

prosecutions were also launched about registry being

forged one. Of course, the date of the sale deed has

not come on record, but then this sequence of things
17

does show, that the land was in possession of Lalchand

at the time of incident. In this background a look at

Ex. P-6 and Ex. P-12 together again show, that empty

cartridges have been recovered from the Kilas no. 16,

17, 18, 19, 22, 23, 24, and 25. If the accused were

nine in number, and on the victim side there were only

three persons, the accused had already alighted from

the jeep, and had opened fire seeing which P.W. 3 and

4 had run away, only deceased Balwant Singh was there,

there could not be any occasion for the firing being

done from so many places, so as to scatter the empties

in as many as 8 kilas. Moreso when the deceased is

said to have received injury in Kila no. 22 at point

D, which is south west extreme corner of all the 8

Kilas.

This coupled with the fact that whether place

B or at any other place in Kilas no. 16, 17, 18, 19,

or 22, 23, 24, and 25 no marks, whether of blood, or

of human feet or of firing have been found except

recovery of empties. The blood stained earth is also

said to have been collected only from point A where

the dead body was put. Then, it is also required to be

considered, that according to Ex.-1 the deceased had

received bleeding injury, gun shot wound of entry in

the epigastrium mid line upper part slightly right

side, and he died due to severe haemorrhage resulting

into death, but then according to P.W. 3 and P.W. 4

despite their carrying the victim they did not receive

any blood stains on their clothes, nor any blood fell

from the place D to A.

18

In this background it does cast a serious

doubt on the reliability of the version of P.W. 3 and

P.W.4 about the manner of happening of the incident.

In our view, the story projected during cross

examination, and deposed by I.O. P.W. 5 in the cross

examination, does appear to be more probable, as

regarding the incident of the night even challan had

been filed. It is very well probable that since land

was recorded in the name of the accused Lalchand, who

was not prepared to give up the land, his grand mother

Santo had already been murdered, there was serious

controversy about the genuineness of the sale deed,

the prosecution persons must be feeling strong enough

to capture possession from the accused Lalchand by

force, including using of firearm, it is also well

nigh possible, that in this process they my have come

at the dead of the night i.e. 3 A.M., and opened

indiscriminate fire, resulting into scattering of

empties in as many as 8 Kilas upto Dhani situated in

Kila No. 13, and in that process of indiscriminate

firing, some shot might have unfortunately hit

Balwant, and then prosecution might have thought it a

good opportunity to avail, to achieve their intentions

of taking over possession of land from the accused

Lalchand.

It is significant to note, that despite the

weapons being recovered from the accused persons,

purportedly on the information, and at the instance of

the accused under Section 27 of the Evidence Act, and

despite good number of empties, say about a dozen,
19

having been recovered from the spot, none of them i.e.

whether weapon or empties were sent for ballistic

examination, even to lend the assurance about the

empties being fired by the weapons recovered from the

accused persons, much less about serviceability of the

weapons recovered from the accused persons.

Significantly further neither the weapons nor the

empties have even been produced in the court, much

less identified. We are constrained to repeat, that if

the incident were to take place in the manner alleged

by the prosecution, there was no occasion for the

accused persons to so fire, as to scatter the empties

in as many as 8 Kilas. Then, according to P.W. 3 and

P.W. 4 the firing continued for 5 to 6 minutes or 10

to 15 minutes continuously, and indiscriminately, on

the victim, while as appears from Ex. P-1, that the

victim had received only one entry wound, that too

with no blackening, which obviously shows that it was

not a close ranged fire, but the shot appears to have

been fired from good distance.

Since the learned trial court has taken the

matter in a lopsided manner, rather as if it was a

civil case, and the learned Judge was judging as to

whether the defence has been able to prove its story,

or the prosecution has proved it, and then has

proceeded with conjectures in favour of the

prosecution, to seek assurance to reliability of the

statements of P.W. 3 and P.W. 4, which in our view is

not a correct approach. This is for the prosecution to

prove its case beyond any reasonable manner of doubt,

and the accused, at best, is only required to
20

reasonably probablise the theory propounded by him,

and is not required to prove it.

All said and done, in any case, from the

entire scanning of the record, we do not find

ourselves to be safe, in believing the two witnesses

P.W. 3 and 4, to find the accused persons guilty for

the capital offence.

Resultantly the appeal is allowed. The

impugned judgment is set aside, and all the accused

persons are acquitted of all the charges. They are on

bail, they need not surrender, their bail bonds stand

cancelled.

( C M TOTLA ),J.                      ( N P GUPTA ),J.


/Sushil/