High Court Madras High Court

In Re: Balan Alias Balusami Mudali … vs Unknown on 7 November, 1972

Madras High Court
In Re: Balan Alias Balusami Mudali … vs Unknown on 7 November, 1972
Equivalent citations: 1973 CriLJ 1311
Author: Venkataraman
Bench: Venkataraman, Maharajan


JUDGMENT

Venkataraman, J.

1. Three persons were tried by the learned Sessions Judge of Salem in connection with the murder of one Palani Chetti. The first Accused has been convicted of the offence under Section 302 IPC for causing the death of Palani Chetti by saueezinsr his testicles on 23-2-72. the second accused has been convicted under Section 109 and Section 302 IPC for abetting the offence of murder by Pushing the said Palani Chetti on the ground and by catching hold of the legs of Palani Chetti to enable the first accused to squeeze his testicles. The third accused has been similarly convicted of the offence under Section 109 and Sectioa 302 IPC of abetting the murder, by catching hold of the hands of Palani Chetti when A-l squeezed his testicles. AH the threp have also been convicted under Section 201 I. P- C. Thev have been sentenced to death, subiect to confirmation by this Court for the maior offencp under Section 302. or Section 109 and Section 302 I, P. C and to rieorous imprisonment for two vears, each for the offence under Section 201 IPC

2. Palani Chetti used to purchase fried gram from P. W. 2 (Raman alias Ramaswami) and sell it in shandies: in particular at Tiruchengode. P- W. 1 (Sellammal) was the concubine of Palani Chetti. She savs that Palani Chetti left the house on the morning of Tuesdav, 22-2-1972 and did not return home thereafter.

3. On Tuesdav 22-2-1972, P. W. 2 found Palani Chetti under the influence of drink when he was selling the fried gram at Tirucheneode- P. W. 2 advised Palani Chetti not to do business after drinking arrack.

4. The prosecution case is that on Wednesday. 23-2-1972. Palani Chetti, the three accused, witness Mukkuni alias Murugesan (P. W. 5) and witness Bala-yannan (P. W. 3} plaved cards from morning till 6 p- m. Palani Chetti won the Kame. P. W. 3 went awav to his house. The rest went awav to a toddy-shop. Thev all drank toddy. The accused and P. W. 5 asked Palani Chetti to pav for the toddv (evidently because he had won the game). But he declined. After taking toddy, thev played cards again. At that stage accused 1 and 2 beat Palani Chetti with hands and he fell down. the third accused caught old of his hands: the second accused held his lees: the first accused squeezed his testicles. Palani Chetti cried that he was dying. In fact, he died- The second accused took the dhoti of Palani Chetti, tore it and tied it around the neck of the dead man. He went up a building, and A-l, A-3 and P. W. 5 lifted the body and hune it. The dhoti gave wav. Thereafter thev hune the corpse from a tree-

5. On 24-2-1972, the village-head man P. W. 11. got information that the corpse of a male was hanging in a tree in the shandipet. Hp went to the spot and saw the body of Palani Chetti hanging from the tree. He sent his usual report to the Police. The Police came on the scene and held the inauest. The post-mortem examination was conducted by the doctor. P- W. 8. She found that death was due to squeezing of the testicles and the contributory cause was asphyxia. The hvoid bone, however, was not broken.

6. The accused are alleged to have been absconding. P. W. 13, the Inspector of Police, arrested accused 2 and 3 on 24-3-1972 and the first accused on 29-3-1972. HP sent a requisition to the Magistrate to record the confessional statement of the first accused. The first accused was produced beforp the Sub-Magistrate P. W. 9. at 1.45 P. m. on 1-4-1972. P. W. 9 took the usual precautions, gave him the usual warnings and gave him time for reflection till 3-4-1972. He repeated the prescribed auestions and on being satisfied that the first accused was going to Hive a voluntary statement, recorded the statement, Ex. P-8.

7. In Ex. P-8 the first accused refers to their plavins cards together and going to the toddv-shop and to the deceased declining to pay the money for the drinks. He proceeds;

We were all drunk. Raiamanickam (A-2) pushed Palani Chetti down and caught hold of his throat. Palani Chetti cried out “Avvoh”. I squeezed his testicles. The others were by the side. Because I squeezed his testicles, Palani Chetti breathed his last- Raiamanickam (A-2) untied his (Deceased’s) dhoti, tore it and wound it round the neck and sot up a tiled house. We lifted the body and huns it. But the dhoti gave wav. Hence we took the corpse to a neighbouring tree and tied it up there. It was about 9 O’ clock in the night.

8. Accused 1 retracted his confession both in the committal Court and in the Court of Session and said that he made it because of policp pressure. The three accused denied participation in the occurrence. They did not adduce any evidence.

9. Besides the confession, Ex. P-8, the prosecution sought to relv on the evi-dencp of P. Ws. 3, 5 6 and 7- In particular, according to them P. Ws. 5. 6 and 7 were actual witnesses to the murder. But, unfortunately for the prosecution thev turned hostile even in the committal Court, and even in the Sessions Court they were hostile to the prosecution. Because thev were hostile to the prosecution even in the committal Court their depositions in the committal Court were not marked under Section 288 Cr.PC at the trial, because it would have served no purpose. P. W. 3 also turned hostile to the prosecution at the trial and his statement in the committal Court was not marked under Section 288. Cr- P. C. as even that was virtually hostile to the prosecution.- However, all these persons, P. Ws. 3. 5, 6 and 7 had eiven statements under Section 164 Cr.PC supporting the prosecution. The learned Sessions Judge has relied upon those statements under Section 164, Cr.PC as corroborating the retracted confession- In this, he is clearly wrong, because, statements under Section 164 Cr.PC are not substantive evidence and thev could only be used to corroborate the witness if thev themselves gave direct evidence in the trial Court. Even if they had eiven direct evidence in the committal Court, that would have ben marked as substantive evidence under Section 288 Cr. P. C- In the absence of substantive evidence of the witnesses, whether directly given in the Court of Session or eiven in the committal Court and marked under Section 288 Cr.PC the mere statements of those witnesses under Section 164 Cr- P. C. cannot be substantive evidence and cannot be used in any Lmanner to corroborate the retracted con fession, Ex, P. 8- The position is well-settled. It is enough to refer to the decision of their Lordships of the Supreme Court in State of Delhi v. Shri Ram Lohia where their Lordships sav that statements recorded under Section 164 Cr.PC are not substantive evidence in a case and cannot be made use of except to corroborate or contradict the witness.

10. Since the iudement of the learned Sessions Judge is vitiated by a fundamental error, we have had to examine the evidence ourselves with greater care. So far as the confession of the first accused is concerned, we find one circumstance which throws doubt on its being voluntary. We refer to the circumstance ‘that according to the evidence of P. Ws. 1 and 3 the first accused as well as acccus-ed 2 and 3 were kept in the Police station even from Friday, following the occurrence, that is to sav, even from 25-2-1972, which means a month before the dates of their alleged arrest, according to P. W. 13. If the confession was recorded after detention of the first accused in the custody of the Police for more than a month obviously it cannot be safelv said that it was ‘voluntary’. Incidentally we have to point out that the learned Magistrate P. W. 9 should have recorded the questions put to the accused and his answers in view of Sections 164 and 364 Cri. P. C and Rule 74 of the Criminal Rules of Practice- He only narrated what happened.

11. Even assuming for the sake of argument, that it was voluntarv._ still, according to the decisions of the highest Court, corroboration would be necessary, since; it has been retracted. It is’sufficient to refer to the decision of the Supreme Court in Subramania Goundan v. State of Madras 1958 SCR 428 : 1958 Cri LJ 238 (SC) where their Lordships point out
But the view taken by this Court on more occasions than one is that as a matter of prudence and caution which has sanctified itself into a rule of law a retracted confession cannot be made solely the basis of conviction unless the same is corroborated one of the latest cases being Balbir Singh v. State of Puniab .

Their Lordships proceed to observe
But it does not necessarily mean that each and every circumstance mentioned in the confession regarding the complicity of the accused must be separately and independently corroborated, nor is it essential that the corroboration must come from facts and circumstances discovered after the confession was made. It would be sufficient, in our opinion, that the general trend of the confession is substantiated by some evidence which would tallv with what is contained in the confession.

Their Lordships point out that the standard of corroboration reauired in the case of a retracted confession is not so high as that reauired in the case of the testimony of an accomplice. In that particular case, their Lordships found that the confession was true and genuine and it was further corroborated by the presence of human blood on material obiects Nos. 10, .11 and 12 which were recovered from the possession of the accused.

12. In this particular case –we have seen that the principal witnesses. P. Ws. 5. 6 and 7, who were Dut foward as eve-witnesses to the occurrence, did not support the prosecution- Even if P. W. 3 had given evidence, as was expected by the prosecution and had not turned hostile, it would have only meant that the accused and the deceased were together some time before the occurrence and would not have carried matters further.

13. The learned Sessions Judge has referred to the evidence of P. W. 4 in the committal Court that he found the deceased in the company of the accused and P. W. 5 in the toddy-shop on the date of occurrence at about 6. p. m. that thev topk toddy, that the accused and P. W. 5 demanded monev from the deceased for paving for the toddv. but that the deceased refused to pay and so there was a auarrel; among them and that he (P. W. 41 after witnessing this auarrel, left for his house. We may at once, observe that the evidence of P. W- 4 in the committal Court was not brought on record under Section 288 Criminal P. C. at all. Actually a sentence of his evidence in the committal court was broueht on record as Ex. D 4 by the defence to contradict him. Hence, lesallv. it was not permissible for the learned Sessions Judge to relv on any other portion of the evidence of P- W. 4 eiven in the committal Court (see Kumaraswami Naicker In re: (1963) 1 Mad LJ 330). It may further be observed that even if it was permissible to look into that evidence, it would not have carried matters far, because, it did not relate to the actual quarrel in which the accused are alleged to have committed murder of Palani Chetti; it referred to an antecedent auar-rel.

14. It is true that the medical evidence may be said to corroboratp the confession to somp extent because the doctor found that death was due to saueezinp of the testicles and asphvxia was the con-tributorv cause. But at the same time, we are bound to remark that thoueh in the confession, the first accused said that the second accused pressed the throat of the victim, the hvoid bone was intact. But this medical evidence would not necessarilv show that the persons who committed the murder were all or any of the accused.

15. Thus the fact remains that besides the confession, Ex. P-8, there is absolutely no evidence to connect any of the accused with the murder. There were not even blood-stains on the craments of any of the accused.

16. For all the above reasons we feel bound to set aside the convictions of the first accused.

17. We might straightway observe that so far as the second and third accused are concerned, there was absolutely no iustification for the learned Sessions Judge to convict them, because, so far as thev are concerned, the statements of P. Ws. 5, 6 and 7 under Section 164 Criminal P. C. are not substantive evidence: and under those circumstances the confession of the first accused could not even be taken into consideration under Section 30, Evidence Act. The meaning of Section 30, Evidence Act, as pointed out in more decisions than one, is that if, apart from the confession of the co-accused, there is sufficient evidence aeainst the remainine accused, which, if accepted would be sufficient to sustain a conviction the confession of the co-accused may be used to lend assurance to that evidence in order to convict the remaining accused. Haricharan Kurmi v. State of Bihar .

18. In. the result, we set aside the convictions and sentences of the accused, acquit them and set them at liberty. The appeals are allowed.