Supreme Court of India

Shaikh Sattar vs State Of Maharashtra on 27 August, 2010

Supreme Court of India
Shaikh Sattar vs State Of Maharashtra on 27 August, 2010
Author: S S Nijjar
Bench: B. Sudershan Reddy, Surinder Singh Nijjar
                                                 REPORTABLE

      IN THE SUPREME COURT OF INDIA
     CRIMINAL APPELLATE JURISDICTION


      CRIMINAL APPEAL NO.928 OF 2007


Shaikh Sattar                             ... Appellant

VERSUS

State of Maharashtra                     ...Respondent

                  JUDGMENT

SURINDER SINGH NIJJAR, J.

1. This appeal has been filed against the judgment and

order of the High Court of Judicature at Bombay, Bench

at Aurangabad, in Criminal Appeal No. 582/2004

wherein the Hon’ble Court was pleased to dismiss the

appeal of the accused appellant herein and upholding his

conviction for the offences punishable under Sections

302, 498A IPC.

1

2. The case of the prosecution was that, Shaminabee,

since deceased, was married to one Shaikh Sattar

(hereinafter referred to as the appellant) about four years

before the fateful incident. Sk. Hasham (hereinafter

referred to as A2) was the father-in-law of the deceased,

Sk. Sikander (hereinafter referred to as A3) was the

brother-in-law while Zubedabee (hereinafter referred to

as A4) was the mother-in-law of the deceased. After

marriage, the deceased started residing with the accused

at their house. The appellant used to teach the local

children in the masjid at Village Chikalthana. It was

alleged that he used to complain that it was not possible

to maintain his family with an income of

Rs.500/- to Rs.600/- per month. After about one and a

half to two years of the marriage, appellant started

demanding Rs. 40,000/- from his in-laws for the purpose

of starting a business. As the parents of the wife were

unable to meet the demand, he used to beat her up

frequently. The deceased had reported to her parents

2
about the maltreatment meted out to her whenever she

came to the house of her parents. The couple had a son

who was aged about two to two and a half years at the

time. Appellant and the deceased along with their son

had come to the parental home of the deceased on the

occasion of Ramzaan-Id on 17.1.2000. They had stayed

there for a couple of days. Even then the appellant had

inquired as to what arrangement had been made to fulfill

his demand of Rs. 40,000/-. He was told by the brother

of the deceased that the family may be able to arrange

after the sugarcane harvest. On hearing this, the

appellant rather angrily said “alright” and left the house

in a huff with the deceased, without even taking food.

3. On 22.1.2000, at around 10.00 a.m., the parents of

the deceased received a message about the ill health of

Shaminabee. Consequently, the parents, other family

members and brother of the deceased went to the house

of the appellant in a tempo. On reaching the house, they

3
saw the dead body of Shaminabee in the interior of the

house. It was placed in a room which had a roof made of

clay and wood. The deceased had sustained severe

bleeding injuries on her head. Blood was still oozing

from her nostrils and ears. A big stone with blood stains

was lying near her dead body. The clothes of the

deceased were also blood stained.

4. The dead body of Shaminabee was taken to the

Ghati Hospital at Aurangabad for post mortem

examination, after preparing the inquest report. Upon

completion of the post mortem, she was taken to the

village of the deceased, where she was buried.

5. It was only on the next day that the father lodged a

complaint against the appellant at the Police Station

Phulambri which was registered as FIR at 16:30 hours

on 23.1.2000. We may also notice that earlier a report

had been lodged by Sk. Nawab and Sk. Bashir, Police

4
Patil of Village Naigaon regarding death of Shaminabee.

Although the aforesaid report is not based on the

personal knowledge of the Police Patil, it indicated that

Shaminabee had died of an accident when a stone fell on

her head. It was stated that the stone fell on her head

while she was removing a quilt from the tin roof of a shed

constructed in front portion of the house. On the basis

of the aforesaid report, A.D. No. 4/2004 was registered at

Police Station, Phulambri. The panchnama of the dead

body and the scene of incident were duly prepared. The

police also seized a number of material objects, i.e., the

clothes of the deceased Shaminabee, salwar and odhni,

the lungi and the “nicker” of the appellant. A mat and a

quilt as well as a stone weighing about 15 Kg. were also

seized from the spot of the incident. All the aforesaid

articles were stained with blood. The Head Constable

also seized samples of plain earth and blood stained

earth from the spot of the incident. It was only then the

body was taken for post mortem.

5

6. It was the case of the prosecution that the appellant

had killed his wife by hitting her on her head with a

stone. The stone is said to be 15 Kgs. in weight. The

motive for the crime was the non-fulfillment of the

demand made by the appellant from the parents of the

deceased. As noticed earlier, he had been claiming

Rs.40,000/- to start some business as his income from

the Priest-cum-teacher of Koran was inadequate.

7. The appellant was arrested on the same day, i.e.,

23.1.2000. Statements of seven persons were recorded

on that day. Some supplementary statements were also

recorded on 5.2.2000. On the basis of the

supplementary statements, accused nos. 2 to 4, i.e.,

father-in-law, mother-in-law and the younger brother of

the appellant were also included in the list of accused.

After completion of the investigation, the charge sheet

was duly submitted against the accused persons in the

Court of Judicial Magistrate, First Class (14th Court),

6
Aurangabad, who committed them for trial by the

Sessions Court.

8. At the trial, the prosecution examined seven

witnesses. They were examined on the point of demands

made by the accused, as well as the ill-treatment of the

deceased. PW3, Kishore Teengutte is a neighbour of the

parents of the deceased. He had been approached by the

father of the deceased for a loan of Rs. 40,000/- so that

the same could be paid to the appellant.

9. On due appreciation of the evidence, the trial court

concluded that the appellant had committed the murder

of his wife and therefore convicted him for the offences

punishable under Sections 302 and 498A IPC. In appeal

the High Court, on a reappreciation of the evidence, also

concluded that the accused was guilty of the said

offences. It is against such concurrent findings of both

7
the Courts that the accused-appellant has filed this

appeal before us.

10. We have heard the counsel for the parties.

11. The learned counsel for the appellant has reiterated

the submissions made before the trial court as also

before the High Court. The learned counsel for the

appellant has submitted that the trial court as well as

the High Court wrongly overlooked the fact that

Dagadu Baig PW5 and Shaikh Hakim PW6 who were

Panchas of the Panchnama of the scene of the

incident did not support the case of the prosecution.

The learned counsel further submitted that the trial

court as well as the High Court have failed to

appreciate that PW1 Dr.Anil Digambarrao Jinturkar

who performed the post mortem on the dead body in

his cross examination stated that “if a stone falls on

the left side of the head from the upper side, injury nos.

8
1 to 4 are possible. The corresponding internal injuries

also are possible by fall of a stone on the head from the

upper side.” The learned counsel submitted that the

appellant has been falsely implicated. The relatives of

the deceased wanted to blackmail the appellant. They

had threatened the appellant that unless a sum of

Rs.50,000/- was paid, a false case would be registered

against him. The trial court as also the High Court

illegally ignored the unexplained delay of more than

twenty four hours in lodging the FIR. The learned

counsel emphasized that the prosecution has failed to

prove an unbroken chain of circumstances, a requisite

for bringing home the guilt in a case based on

circumstantial evidence. The trial court as well as the

High Court illegally ignored that there was hardly any

motive for the appellant to kill his wife as the

brother-in-law had promised to give the amount

allegedly demanded by the appellant a little later. The

trial court as well as the High Court wrongly

9
disbelieved the plea of alibi of the appellant. He was

not in the house when the stone fell on the head of the

Shaminabee. He only got to know about the accident

when he reached home at 7 a.m. He had spent

the previous night at Chikalthana and went home to

Naigaon only after the namaz was over. When he came

back home, he came to know that a stone had fallen

on Shaminabee. She was taking out a quilt from over

the tin shed and she had died because of the injuries

sustained by her.

12. We are unable to accept any of the submissions

made by the learned counsel for the appellant.

Undoubtedly, in this case there is no direct evidence of

the crime. The prosecution case hinges on circumstantial

evidence. It is an accepted proposition of law that even

in cases where no direct evidence is available in the

shape of eye-witnesses etc. a conviction can be based on

circumstantial evidence alone. The hypothesis on which

10
a conviction can be based purely on circumstantial

evidence, was stated by this Court in the case of

Hanumant Govind Nargundkar Vs. State of M.P.,

1952 SCR 1091. In the aforesaid judgment, Mahajan, J.

speaking for the Court stated the principle which reads

thus:-

It is well to remember that in cases where the evidence
is of a circumstantial nature, the circumstances from
which the conclusion of guilt is to be drawn should in
the first instance be fully established, and all the facts
so established should be consistent only with the
hypothesis of the guilt of the accused. Again, the
circumstances should be of a conclusive nature and
tendency and they should be such as to exclude every
hypothesis but the one proposed to be proved. In other
words, 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.

The aforesaid proposition of law was restated in the case

of Naseem Ahmed Vs. Delhi Admn., (1974) 3 SCC 668

by Chandrachud J. as follows:

“This is a case of circumstantial evidence and it is
therefore necessary to find whether the circumstances
on which prosecution relies are capable of supporting
the sole inference that the appellant is guilty of the
crime of which he is charged. The circumstances, in
the first place, have to be established by the
prosecution by clear and cogent evidence and those

11
circumstances must not be consistent with the
innocence of the accused. For determining whether the
circumstances established on the evidence raise but
one inference consistent with the guilt of the accused,
regard must be had to the totality of the
circumstances. Individual circumstances considered in
isolation and divorced from the context of the over-all
picture emerging from a consideration of the diverse
circumstances and their conjoint effect may by
themselves appear innocuous. It is only when the
various circumstances are considered conjointly that it
becomes possible to understand and appreciate their
true effect.”

13. Keeping in view the aforesaid principle, we may now

consider whether the course adopted and the conclusions

reached by both the Courts, are manifestly erroneous or

clearly illegal. As noticed earlier, on due appreciation of

the evidence, the trial court concluded that the

prosecution has failed to establish the guilt of accused

nos. 2 to 4 for any of the offences. It was noticed that

initially, when the father of the deceased lodged the

report with the police, he had accused only the appellant.

The trial court, therefore, accepted the submission that

they had been subsequently implicated on the basis of

supplementary statements made on 5.2.2000. They were,

therefore, given the benefit of doubt and acquitted.

12

14. The trial court thereafter carefully examined the

evidence qua the appellant herein. The trial court also

found that the appellant had been harassing the

deceased and her family members as they were not able

to give him the money demanded. The trial court

disbelieved the plea of the appellant that the deceased

had been killed when a stone fell on her head while she

was trying to pull a quilt from over the tin roof of the

shed in front of the house.

15. The appellant had given an explanation that in fact

on the fateful night and the morning of the death, he was

actually preoccupied in reading the Koran at

Chikalthana. He had also stated that he had gone to his

house after Namaj was over. He stated that he had

reached the house at about 7.00 a.m, and learnt about

the accidental death of his wife. The plea of alibi has

been disbelieved by the trial court.

13

16. The trial court has recorded that the following facts

had been proved:-

“a) There was demand of money from the side of the
accused No.1 from the maternal home of the
deceased Shaminabee.

b) She was being ill-treated by accused No.1 in
connection with that demand.

c) Accused No.1 left the maternal home of the
deceased Shaminabee along with her prior to
about two days of the incident, by exhibiting
anger for non-fulfillment of his demand for cash
amount.

d) The dead body of Shaminabee with severe
bleeding injuries on her head was found in the
house of the accused No.1 in a room which was
having a roof made of clay and wood.

e) There was absolutely no possibility of falling a
stone on the head of the deceased Shaminabee
from over the tin sheets shed, which was in front
of the house of accused no.1.

f) Accused No. 1 has given a false explanation
and/or he failed to establish the possibility of
falling of a stone on the head of the deceased
Shaminabee from the roof of his house.

g) The deceased Shaminabee died because of the
head injuries in the form of intracranial
hemorrhage and contusion of brain due to
fracture of skull bone, which were sufficient in
the ordinary course of nature to cause death.

h) Accused No.1 did not establish the plea of alibi
set up by him.”

17. The High Court, in appeal, re-appreciated the entire

evidence and recorded that the parents of the appellant were

residing separately from the appellant and his wife. The

14
appellant had failed to establish that he was at the masjid in

Chikalthana at the time when the Shaminabee died. The

appellant had taken a false plea that at the relevant time he

was residing at Chikalthana although his wife and the child

were residing at Village Naigaon. The appellant was present

in the house at the time when Sk. Nawab had visited the

house at about 6 or 6.30 a.m. but the appellant had claimed

that he did not reach the residence till 7.00 a.m. The report

given by Sk. Nawab about the accidental death was not based

on personal knowledge. He reported the matter to the police

on the basis of the information given to him by Sk. Shamsher.

This witness in evidence in Court stated that he had heard

about the accidental death from the villagers but he was

unable to identify the person who gave the information. The

High Court also found that the Report Ex.36 submitted by

Sk. Nawab to the police station narrates two stories, which

are mutually exclusive of each other. In either case, the

location of the stone ought to be about 1 foot away from the

terminal head of the tin sheet roof. The dead body was

lying in the inner room of the 2 room tenement. A stone was

lying by the side of the dead body. This would further falsify

15
the plea of the defence. On the basis of the above, the High

Court concluded that the prosecution had established that

the accused was residing with his wife in the rented premises

at Naigaon. It was not open for the defence to say that

the prosecution had not prima facie established any case or

that the trial court had shifted the onus of proof on the

shoulders of the defence at a premature stage. The version

given by the appellant in the statement under Section 313 of

the Cr.P.C. has been disbelieved by both the trial court as

well as the High Court.

18. We have given our thoughtful consideration to the entire

matter. The High Court while examining the entire evidence

has noticed that the parents and the younger brother of the

appellant were residing at a farm house separately, even

though it is situated in Village Naigaon. It has also rightly

come to the conclusion that the parents were not members of

the family of the present appellant and the deceased at the

material time. Even in the evidence of PW2, Ahmad Khan,

PW3, Kishore Teengutte and PW4, Raziyabee, there was

reference only to demands made by the appellant and not by

16
the other accused. The trial court had elaborately discussed

the entire evidence and concluded that no demands were ever

made by the parents of appellant as well as the younger

brother of the appellant. Therefore, it becomes quite evident

that at the relevant time, the appellant was residing in the

rented accommodation at Naigaon independently with his wife

and his infant child. In the statement under Section 313

Cr.P.C., the appellant took a plea of total denial and of being

absent from the house at Naigaon at the time when

Shaminabee is said to have died. During his statement, in

answer to question no. 26, the appellant stated as follows:-

“I was working as a teacher at Chikalthana,
Shaminabi and myself were residing there happily. We
had taken a room at Naigaon. We used to reside in
that room during Ramzan Idd holidays. In the night of
the incident, Shaminabi alone was in that room. Prior
to that, I had gone to Chikalthana to read Kuran in the
evening. On the next day after Namaz was over, I went
to Naigaon from Chikalthana and reached my room at
7 a.m At that time, I came to know that a stone fell on
the person of Shaminabi when she was taking out a
quilt from over the tin-shed and she died because of
the head injuries sustained by her. Thereafter, I sent
one Mubarak of our Village to the maternal home of
Shamianbi to inform about the incident. I did not
commit murder of Shaminabi by throwing stone on her
head. The case is false.”

17

In reply to question no. 19, the appellant even made an

allegation of attempted blackmail against the relatives of the

deceased in the following words:-

“On the next day of incident, Ahmed Khan, his brother
and my father in law came to my house and demanded
me Rs.50,000/-. They told that in case the said
amount was not paid, a false case would be lodged.
He (I) could not pay that amount. Therefore, Ahmed
Khan prepared false case and deposed falsely.”

19. So the appellant claimed false implications as well as

being absent form the scene of the crime at the relevant time.

The trial court as well as the High Court upon due

appreciation of the evidence have concluded that the

appellant was unhappy or even annoyed at the inability of the

in-laws to pay him an amount of Rs.40,000/- for starting a

business. It has also come in evidence that two days prior to

the incident, he had left the house of the in-laws after having

expressed his annoyance at their inability to arrange for the

funds. He had left the house without even joining them for

the meal. It has also been found by both the Courts that

appellant was residing separately with his wife (the deceased)

and his son at Naigaon in the rented accommodation. It is

further to be noticed that the specific case of the appellant is

18
that he was earning a meager amount in the region of

Rs.500/-. Therefore he could not possible afford the luxury of

renting another room at Chikalthana. Therefore, he would

have undoubtedly returned to his residence after his

disgraceful departure from his in-laws house two days earlier.

He then cooked up a story that he had been to Chikalthana to

read Koran, the night before his wife suffered a fatal accident.

He came to know about her accidental death on his return to

his home at 7:00 a.m, on the following day. The trial court

and the High Court have found the explanation to be false. It

has been noticed by both the Courts that Chikalthana is only

12 to 15 Kms. away from Naigaon. It is also noticed that the

evening Namaj would have taken place just before sunset of

the previous evening. Therefore, it is unimaginable that he

could not have come back to his residence during the night.

Both the Courts also noticed that Sk. Shamsher is said to

have learnt about the accidental death of the wife of the

appellant from a discussion among the villagers. He was

unable to identify any particular villager who had given him

the information. He, thereafter, passed on the information to

Sk. Nawab who made a Report (Ex.36) at the police station.

19
Both of them have no personal knowledge about the

“accidental death”. It is also noticed that the Report Ex. 36,

actually contains two versions which are both unbelievable.

One version is that the victim was asleep when the stone

rolled over and fell on her head. The other is that whilst she

was withdrawing the quilt, the stone on the roof rolled over

and fell on her head. Except for making a bald assertion

about his absence from his rented premises, the appellant

miserably failed to give any particulars about any individual

in whose presence, he may have read the Namaj in the

morning. He examined no witness from Chikalthana before

whom he may have read the Koran in the evening prior to the

incident. He examined nobody, who could have seen him in

the masjid during the night of the incident. Therefore, the

trial court as also the High Court concluded that this plea of

being away from the rented premises at the relevant time was

concocted.

20. Undoubtedly, the burden of establishing the plea of alibi

lay upon the appellant. The appellant herein has miserably

failed to bring on record any facts or circumstances which

20
would make the plea of his absence even probable, let alone,

being proved beyond reasonable doubt. The plea of alibi had

to be proved with absolute certainty so as to completely

exclude the possibility of the presence of the appellant in the

rented premises at the relevant time. When a plea of alibi is

raised by an accused it is for the accused to establish the said

plea by positive evidence which has not been led in the

present case. We may also notice here at this stage the

proposition of law laid down in the case of Gurpreet Singh

Vs. State of Haryana, (2002) 8 SCC 18 as follows:

“This plea of alibi stands disbelieved by both the
courts and since the plea of alibi is a question of fact
and since both the courts concurrently found that fact
against the appellant, the accused, this Court in our
view, cannot on an appeal by special leave go behind
the abovenoted concurrent finding of fact”.

21. But it is also correct that, even though, the plea of alibi

of the appellant is not established, it was for the prosecution

to prove the case against the appellant. To this extent, the

submission of the learned counsel for the appellant was

correct. The failure of the plea of alibi would not necessarily

lead to the success of the prosecution case which has to be

21
independently proved by the prosecution beyond reasonable

doubt. Being aware of the aforesaid principle of law, trial

court as also the High Court examined the circumstantial

evidence to exclude the possibility of the innocence of the

appellant. Since the case of the prosecution rests purely on

circumstantial evidence, the trial court and the High Court

examined all the material circumstances to ensure that the

guilt of the appellant has been established beyond reasonable

doubt. We see no reason to disagree with the conclusion

arrived at by the trial court as well as the High Court.

22. We may notice here some of the glaring facts which

would render it inconceivable that Shaminabee had died as a

result of a fatal accident:-

i) The rented accommodation was in the exclusive

possession of the appellant and his immediate

family.

ii) Appellant’s father, mother and younger brother

were living separately in a farm house at Naigaon.

The income of the appellant was so negligible that

he could not possibly afford the rent of the two

22
room tenement at Naigaon and an independent

room at Chikalthana. The appellant miserably

failed to establish his absence from the rented

premises at Naigaon either on the night before the

incident or in the morning when the accident

allegedly occurred. It is inconceivable that on

22nd of January, which would be the coldest time

of the year in Aurangabad, the deceased would be

outside at 6:00 a.m., removing a quilt from

the tin roof. It is highly improbable that any

sensible individual would leave the quilt out on

the tin roof during a cold winter night. Even if,

there was a large stone weighing 15 Kgs. placed on

the tin roof, the quilt would not be underneath it.

Therefore, even if the quilt is pulled, the stone

would not be dislodged from the tin roof. We,

therefore, find it difficult to believe that the stone

rolled off the tin roof as the quilt was being pulled

by the deceased. Assuming that the stone had

rolled off the tin roof, it would have fallen some

distance away from the edge of the tin roof. It

23
would have been found on the ground in front of

the house. Furthermore, in case, the stone had

fallen on top of the head of the deceased, the

injuries would have been in the middle of the head

or on the forehead, as she would be facing up

while removing the quilt.

iii) The medical evidence also belies the theory of

accidental death. The post mortem examination of

the deceased was conducted by Dr. Anil

Digambarrao Jiturkar, PWI who had noticed the

following injuries on the dead body:-

“i) Contused lacerated wound over left
temporal region 2 c.m above the upper
portion of left ear pinna, of size 2 x 0.5
c.m., bone deep with margins reddish and
swollen.

ii) Irregular laceration of left ear lobule
involving fleshy portion all around,
margins were reddish and swollen.

iii) Multiple small contusions over left cheek 1
c.m. below and anterior to tragus of left
ear, varying from size 1 x 1 cm. to 5 x 5
c.m.

iv) Oval shaped contusion over left cheek 5
c.m. medially to left ear having size 2 x 1
c.m. irregular surrounding area, bluish
and reddish.

v) Abrasion over chest in a mid line at the
level of sterno-manubrial junction size 2 x
1 c.m., pale yellowish.”

24
The doctor had stated that injury Nos. 1 to 4 were

ante mortem while injury no. 5 was post mortem.

He had also stated that cause of death was head

injury in the form of intracranial hemorrhage and

contusion of brain due to fracture of skull bone. The

doctor further opined that external injuries no. 1 and 2

alongwith corresponding internal injuries were sufficient

to cause death in the ordinary course of nature. He

further stated that the injuries were likely to be caused

“by a single blow of a heavy, hard and blunt object like

a stone”. A perusal of the aforesaid post mortem report

makes it abundantly clear that, the injuries on the

deceased were on the left hand side of the face. This

would be consistent, with the hypothesis of the

stone being picked up by a human being and being

used as a weapon to assault, against the victim

either standing or sleeping on his/her side.

iv) This apart, there is conclusive evidence of the

fact that the body of the deceased was found in

the interior of the two room tenement rented

25
by the appellant. It is also in the evidence that

the room in which the body was found has a

roof made of clay and wood. It is also in

evidence that the stone weighing 15 Kgs. was

found lying next to the dead body. We find it

rather difficult to imagine that the victim

herself would have carried the stone inside

after having been struck with it on the head

under the tin roof. There is no explanation

offered by the appellant as to how the stone

came inside the inner room. There is even no

explanation as to how the dead body was

found inside the room and not outside the

shed.

v) We may also notice that there is no

explanation given by anybody about the origin

of the story of the “accidental death”. The

appellant has not given any explanation as to

who informed him that his wife had met with

26
an accidental death. There is also no

explanation as to who first saw the dead body

of Shaminabee. Was the dead body discovered

by Sk. Shamsher who had given the

information to Sk. Nawab? The evidence on

the record suggests that Sk. Nawab visited the

house at 6 or 6.30 a.m. The appellant had

claimed that he arrived at 7.00 a.m.

vi) This apart, there are two stories mentioned in

Ex.36. In one version, it is stated that victim

was asleep when the stone from the tin roof

rolled over her head. It is inconceivable that in

such cold weather, the deceased Shaminabee

was sleeping in the open. Especially since,

even according to the husband, she was alone

in the two room tenement. In normal course,

she would sleep in the warmest part of the

house, in such cold weather. That would be

the interior room where the dead body was

27
lying. The roof of that room was made of clay

and wood.

vii) The opinion of Dr. Anil Digambarrao Jiturkar

that internal corresponding injuries are also

consistent with a stone falling on a head ,

would not cause any dent in the prosecution

version. The fact remains that the victim was

struck on the head with a heavy blunt object,

such as a stone.

23. In view of the aforesaid, we are of the considered

opinion that the conclusions reached by the trial court as

also by the High Court cannot be said to be either clearly

illegal or manifestly erroneous. We, therefore, see no

reason to disturb the concurrent findings of the trial

court and the High Court holding the appellant guilty of

the charged offences. In view of the above, the appeal is

dismissed.

28
…………………………….J.

[B.Sudershan Reddy]

……………………………..J.
[Surinder Singh Nijjar]
NEW DELHI,
AUGUST 27, 2010.

29