High Court Punjab-Haryana High Court

Sushil vs The State Of Haryana on 12 December, 2008

Punjab-Haryana High Court
Sushil vs The State Of Haryana on 12 December, 2008
Criminal Appeal No.46-SB of 1998                                -1-

                                       ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Appeal No.46-SB of 1998
                          Date of decision : 12.12.2008

Sushil                                                    .....Appellant

                          Versus

The State of Haryana                                      ...Respondent

                                ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    Mr. Vivek Verma, Advocate as Amicus Curiae
            for the appellant

            Mr. Surender Singh, Advocate for the appellant.

            Mr. Hemant Bassi, Advocate for the U.T., Chandigarh.


S. D. ANAND, J.

The appellant was prosecuted on the allegations which may

be indicated as under:-

On 20.7.94, PW-10 Smt. Mohini Sahota was sitting in the

verandah of her house No. 63, Sector 18, Chandigarh. Her maid servant

was working in the kitchen at that point of time. Smt. Mohini Sahota also

went to the kitchen at about 2.30 P.M. In the meantime, the appellant

entered the kitchen, aimed a pistol at her and required her to hand over

whatever belonging she had. When she did not oblige, the appellant

locked up the maid servant in a store room and pushed Smt. Mohini

Sahota into bed room and demanded keys of the almirah. In that process,

the appellant also tried to strangulate her with latter’s gown. Ultimately, the

appellant locked her up in a bath room. Prior thereto, he had snatched A
Criminal Appeal No.46-SB of 1998 -2-

****

gold chain she was wearing around her neck. Appellant was put it into the

pocket of trouser he was wearing. While appellant locking up Smt.

Mohini Sahota in side bath room, the pistol carried by him also fell inside

the bath room. However, Smt. Mohini Sahota managed to come out of the

bath room from another door and cried for help which brought her

immediate neighbour PW-9 Virinder Issar to the spot. Yash Pal, a servant

in the employment of Virinder Issar, also accompanied him. Shri Issar and

his servant Yash pal over powered the appellant. On being telephonically

notified by someone, the police reached over there and took the appellant

into custody.

The prosecution plea, at the trial, was supported by the

statements of PW-1 Dr. K.Gaba, PW-2 ASI Mahi Chand, PW-3 Jaswant

Singh, PW-4 HC Naphe Singh, PW-5 Constable Sudesh Kumar, PW-6 SI

Karam Singh, PW-7 Constable Bal Krishan, PW-8 Dr. Munish Goyal, PW-

9 Virinder Issar PW-10 Smt. Mohini Sahota and PW-11 SI Ram Dayal.

PW-1 Dr. K.Gaba, Associate Professor, Department of

Surgery, PGI, Chandigarh had examined Smt. Mohini Sahota on

25.7.1994 as a out door patient. He advised her to undergo X-ray of lower

four front teeth. He opined, on the basis of radiological examination, that

“there was no injury to the bone or to the route of the death affected as a

result of assault on her.”

PW-2 ASI Mahi Chand, a police photographer had

photographed the spot on 20.7.1994. He proved photographs Ex. P1 to

Ex. P4 and also their negatives Ex. P5 to Ex. P8.

PW-3 Jaswant Singh, an official Draftsman, had prepared

scaled site plan of the spot on 27.8.94 on the pointing of Smt. Mohini

Sahota.

Criminal Appeal No.46-SB of 1998 -3-

****

PW-4 HC Nafe Singh was posted as MMHC, PS Central on

20.7.1994. On that day, ASI Ram Dayal had deposited three sealed

parcels Ex. P9 to Ex. P11 with him. He testified that the parcels were not

tampered with as long as those were in his custody.

PW-5 Constable Sudesh Kumar made a record-based

statement to prove Ex. PB and Ex. PC, copies of DDR No.25 and 34

dated 20.7.1994.

PW-6 SI Karam Singh had recorded formal FIR Ex. PD/2 on

the receipt of ruqqa Ex. PD/1 through constable Bal Kishan who was

examined as PW-7.

PW-8 Dr. Munish Goyal had medico legally examined Smt.

Mohini Sahota on 20.7.94 at about 4.20 P.M. and found the following

injuries:-

1. Swelling on the left knee 3 cm x 2 cm x 1.5 cm painful

movement of the knee (right). Advised x-ray right

knee A.P. view lateral view. No change of skin colour.

2. Contusion over swelling 4 cm x 3 cm by 2 cm red

colour on the left side of the forehead at the border of

the hair line. No history of loss of consciousness,

vomiting, or blurred vision was found. X-ray skull was

advised. A.P. lateral view.

3. Abrasion 3 cm x 2 cm on the posterior aspect on the

right elbow was found. There was no difficulty in

moving the arm.

4. Abrasion 4 cm x 3 cm on the anterior surface of left

wrist was found.

5. Complain of mobility of lower inciser. Contusion 2 cm
Criminal Appeal No.46-SB of 1998 -4-

****

x 2 cm on the lower lip mucosa was found. Referred

to Dental Surgeon for opinion and management.”

He declared all the injuries to be simple in nature and haing been

caused by a blunt weapon. He also testified that the injuries

aforementioned could have been caused if she was hit with a pistol like

Ex. P12.

PW-9 Virinder Issar is an eye witness.

PW-10 Smt. Mohini Sahota is the star witness.

PW-11 SI Ram Dayal is investigating officer of this case.

The appellant raised the following plea in the course of the

statement under Section 313 Cr.P.C.:-

“I run a factory at Ambala on 20.07.94. I had come to

Chandigarh from Ambala for business purposes. I alighted at

the bus stand Chandigarh at about 1/1.15 p.m. and I went to

the country liquor vend in front of the bus stand in Sector 222,

Chandigarh. I bought one quarter. Some 3-4 boys were

standing on that Thekka at that time who saw the currency

notes worth Rs.4000/- (approximately) when I was making the

payment of quarter. I consumed the quarter there and then

and those boys asked me to make the payment for one bottle

of liquor for them which I refused. There was exchange of hot

words between us and I did not make payment and I started

from that place, towards the side of KC Theater on foot.

When I had passed about 1 -1/2 chowk from that place, I had

at once turned behind and saw those boys following me. I

turned towards my right hand side and then towards my left

hand side. I found the gate of a kothi opened and I went
Criminal Appeal No.46-SB of 1998 -5-

****

inside that kothi. One Madam was found sitting inside the

kothi. She became perplexed on seeing me and I told her that

I had come inside for safety purposes because I was being

followed by 3-4 persons but she pushed me aside and there

was a scuffle between us. I did not have any pistol/revolver or

toy with me. I did not push that Madam or her servant in any

room or bath room and I did not try to go away by climbing the

wall and was not chased and apprehended by Shri V. Issar or

Yash Pal his servant. I have been falsely involved in this case.

I did not pull the chain from the neck of Smt. Mohini Sahota

and I did not produce any chain before the police. I also did

not put any gown around the neck of Smt. Mohini. I had then

become unconscious. I do not know who took out the money

from my pocket. “

DW-1 Ramesh Jindal, DW-2 Suresh Kumar and DW-3 Ram

Parkash were examined in defence.

DW-1 Ramesh Jindal testified that the appellant is running a

business of mixis and washing machines. This witness had undertaken

the accounts job of the concern run by the appellant under the name and

style of Goyal Enterprises on part time basis. He also testified that the

appellant has turn over of Rs. 3 to 4 lacs and is an income tax payee.

DW-2 Suresh Kumar also testified that the appellant, who is

known to him for the last 15-20 years, is running a business of mixis and

washing machines at Ambala city and is Jain by caste. He also testified

that the appellant is running a good business.

DW-3 Ram Parkash, an Administrative Officer in the office of

LIC, Ambala, made a record-based statement to the effect that the
Criminal Appeal No.46-SB of 1998 -6-

****

appellant had taken out five insurance policies on his own life.

On appraisal of the material obtaining on the file, learned Trial

Court, affirmed the prosecution plea, negatived appellant’s plea of

innocence and proceeded to indict him.

I have heard Mr. Vivek Verma, ;earmed Amicus Curiae, Mr.

Surender Singh, learned counsel for the appellant and Mr. Hemant Bassi,

learned counsel for the U.T., Chandigarh and carefully gone through the

record.

Learned Amicus Curie, appearing on behalf of the appellant,

argues that the entire prosecution presentation is not acceptable because

the appellant comes from a reputed business family and there was no

reason why he would have resorted to commission of an act of dacoity,

particularly when he was not facing any financial stringency. It is also

argued that the appellant had no malafide intention in entering the house

of the complainant and he had been compelled to do so only because he

was being followed by some ruffian type elements who were after the

money which he was carrying and about which those ‘ruffians’ had

obtained knowledge while the appellant took out money to purchase

liquour. The allegation in the context is that those boys were available at

the liquor vend at that point of time.

Learned State counsel resists the plea by arguing that Smt.

Mohini Sahota and Virinder Issar did not have any animus against the

appellant and there is no reason, even otherwise, why they would have

framed the appellant in this case. It is also argued that an adverse

inference against the interest of the appellant is validly drawable in view of

the fact that the appellant had not opted to obtain the leave of the Court to

enter the witness box, as his own witness.

Criminal Appeal No.46-SB of 1998 -7-

****

A perusal of the testimony of Smt. Mohini Sahota and Virinder

Issar would indicate that there is no suggestion to them that they had any

inimical inclination towards the appellant or they had any score to settle

with him on account of which they may have been inclined to depose

falsely against him. If the appellant had actually entered the house of Smt.

Mohini Sahota under the circumstances indicated by him, she hardly had

any time to coin a false story to the effect that the appellant robbed her.

Further, in the absence of any animus, there is no reason why Virinder

Issar PW-10 would have opted to go whole hog with Smt. Mohini Sahota

for supporting a false story.

Faced with the above facts, learned counsel appearing on

behalf of the appellant argues that the appellant deserves exoneration as

he was under the influence of liquor and, thus, in a state of intoxication.

The plea raised deserves to be merely noticed to be

discarded. It is not a case where the appellant had either got himself

medically examined immediately after his apprehension or where the

police got him medically examined. Though it is in evidence that the

appellant was found to have consumed liquor, it does not ipso facto

indicate that he was in a statement of intoxication. It is one thing to aver

that the accused had been found to have consumed liquor and quite

another thing to aver that he was found to be in the state of intoxication.

The plea shall stand repelled accordingly.

Learned counsel for the appellant, then, argues that the

absence of any injury mark on the neck of Smt. Mohini Sahota would also

be indicative of falsity of the prosecution story.

Learned counsel is not on a firmer footing when he raises that

plea. All that Smt. Mohini Sahota testified at the trial was that the
Criminal Appeal No.46-SB of 1998 -8-

****

appellant deprived her of gold chain which she was wearing at that point of

time. It is not necessary that a robbed person would necessarily sustain

an injury on the neck. There could be plenty of 101 reasons on account of

which a person may get deprived of a chain she is wearing around the

neck, without there being any injury on that body part itself.

Learned counsel for the appellant, then, aruges that the

weapon recovered in the case was a toy pistol and not a firearm, as was

the presentation made by the complainant while notifying the offence to the

police. It is argued that a toy pistol could not have scared the complainant

to part with her gold chain.

The plea is frivolous on the face of it. The fact that the

appellant was carrying a toy pistol could not have been known to the

robbed lady . That fact would have been to the notice of only the

appellant himself. It is otherwise, not a part of the prosecution presentation

that the appellant fired a shot. Even a toy pistol would be enough to scare

a beguiled victim into submission.

I also find force in the plea put forward by the learned State

counsel that an inference adverse to the interest of the appellant is validly

drawable because he did not enter the witness box as his own witness.

Though there can be no dispute with the proposition that essentially the

onus to prove a charge would always be upon the prosecution, it also

cannot be denied that if a person accused of a such like charge raises the

plea pertaining to his own state of mind, it will be for that accused himself

to opt to enter the witness box to explain the circumstances under which

he was found at the spot. Of course, no quarters could have compelled

the appellant to step into the witness box as his own witness. That

discretion has to be exercised by the appellant himself. In this case, the
Criminal Appeal No.46-SB of 1998 -9-

****

appellant did not exercise that discretion. An inference adverse to the

interest of the appellant can, thus, be validly drawn by the Court.

In the light of the fore-going discussion, it is held that the

appeal is denuded of merit and is ordered to be dismissed. The impugned

finding of conviction shall stand affirmed. However, in view of the fact that

appellant has undergone the ordeal of trial/appeal since the year 1994, the

interests of justice would served if substantive sentences awarded to him

on each count is reduced to one half. It is so ordered accordingly.

December 12, 2008                                    (S. D. ANAND)
Pka                                                      JUDGE