High Court Rajasthan High Court - Jodhpur

Ratan Lal vs State on 21 July, 2010

Rajasthan High Court – Jodhpur
Ratan Lal vs State on 21 July, 2010
                               1

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR.


                          JUDGMENT


          RATAN LAL VS. THE STATE OF RAJASTHAN.


                D.B. Criminal Appeal No.696/2004
             under section 374 Cr.P.C. against the
            judgment and order dated 27.02.2004
            passed by the Additional      District   &
            Sessions    Judge,    (Fast   Track),No.1,
            Bhilwara in Sessions Case No.60/2003.



Date of Judgment:                          21 July, 2010


                            PRESENT


             HON'BLE MR. JUSTICE PRAKASH TATIA
         HON'BLE MR. JUSTICE KAILASH CHANDRA JOSHI


Mr. Dungar Singh for the appellant.
Mr. A.R.Nikub, Public Prosecutor.


BY THE COURT (PER HON'BLE JOSHI, J.):

This criminal appeal has been preferred by appellant

Ratan Lal s/o Pyarchand , by caste Gadari, r/o Seturiya, District

Bhilwara against the judgment and order dated 27.02.04 passed

by learned Addl.District & Sessions Judge (Fast Track) No.1,

Bhilwara in Sessions Case No.60/2003

Briefly stated, the facts of the case are that on 13.07.02,

at 07.55 AM Jawaharlal s/o Bhawani Ram r/o Lakhola gave a

telephonic information that body of Harlal was lying in his field

situated near Gayatri temple , Lakhola. There were injuries on
2

the head of Harlal. On this information ,Mustkeem Khan , Sub-

Inspector, Police Station Gangapur reached at the spot where

Shanker Lal, brother of the deceased, gave a report alleging

interalia that at about 07.30 AM his grand daughter in-law

Anita informed him that Harlal was not responding to the

calls, on which complainant went to the field and saw that his

brother Harlal was lying dead with serious injuries on his

head. This report was lodged by Shankerlal Darji. On the basis

of this information Ex.P/1, case No.259/02 was registered at

Police Station, Gangapur and the investigation commenced.

During the course of investigation, accused appellant Ratan

Lal was arrested, statement of the witnesses were recorded

and at the instance of the information recorded under section 27

of the Indian Evidence Act, weapon of offence was recovered and

after usual investigation, a charge sheet was filed in the court

of Addl.Chief Judicial Magistrate, Gangapur, for the commission

of offence under section 302 IPC, from where the case was

committed to the court of Sessions Judge, Bhilwara and from

there to the court of Addl.District & Sessions Judge ( Fast Track)

No.1, Bhilwara for trial.

The accused appellant Ratan Lal was charged under

sections 302 and 447 IPC for which the accused did not plead

guilty and claimed to be tried.

The prosecution examined as many as 21 witnesses,

namely , PW/1. Shanker Lal PW/2 Ratan Lal PW/3 Shanti Lal,
3

PW/4 Kishan Lal , PW/5 Ramkanya , PW/6 Ram Lal, PW/7 Anita

, PW/8 Kailash , PW/9 Lehru, PW/10 Naru, PW/11 Bheru Lal ,

PW/12 Munna Lal Sharma , PW/13 Jagdish Chandra, PW/14

Nirbhay Singh , PW/15 Mustkim Khan, PW/16 Ladu Lal , PW/17

Roopkishore, PW/18 Bheru Lal, PW/19 Bhanwar Singh, PW/20

Dr. Amarchand Mahavar and PW/21 Bhagvati Lal, in support

of the case.

The accused was examined under section 313 of the

Cr.P.C. and the accused appellant did not choose to lead any

defence.

On the conclusion of trial, the learned trial Judge

proceeded to convict the accused appellant for the commission of

the offence charged under section 302 IPC and convicted him

for life imprisonment and a fine of Rs. 1,000/- and further to

undergo one month’s rigorous imprisonment in default of

payment of the fine . For offence under section 447 IPC the

learned trial Judge awarded a sentence of three month’s

rigorous imprisonment and further ordered that the substantive

sentences be run concurrently.

The learned trial Judge considered the following

circumstances for recording conviction and sentence against the

accused appellant.

(1) The cause of the death of the deceased was due to

head injuries, resulting in fracture of the parietal bone

causing haemorrhage and shock,
4

(2)On 13.07. 02, before the examination of the dead

body of Harlal, articles 1 to 4, the clothes of the

deceased, were seized vide memo Ex.P/4 .

(3) On 13.07.02 deceased Harlal’s chappal , torch, blood

stained pillow , and blood stained tripal were recovered

from the place of incident vide memo Ex.P/6.

(4) At the instance of the information of the accused,

recorded under section 27 of the Indian Evidence Act,

Ex.P/74, blood stained stick (weapon of offence) was

recovered.

(5) At the instance of the information of the accused

appellant under section 27 of the Indian Evidence Act,

blood stained shirt and pants were recovered vide

memo Ex.P/ 71.

(6) There was a motive on the part of the accused

appellant regarding the minor daughter of PW/10 Naru ,

who was kidnapped by the accused appellant.

(7) In the midnight of 12.07.02 and 13.07.02 deceased

was sleeping in his field alone and there was an

opportunity with the accused to kill him.

While considering the cumulative effect of all these

circumstances , the learned trial Judge convicted the accused

appellant for the commission of offence under section 302 and

447 IPC .

The contention of the learned counsel for the accused
5

appellant is that the learned trial Judge had not appreciated the

prosecution evidence in the light of the facts available on

record. He further argued that there was no eye witness in

this case and the case completely rested on circumstantial

evidences. The prosecution had not been able to prove that the

links in the chain of events were so probable, so as to be

inconsistent with any possibility of innocence of the accused. As

per the contention of the learned counsel for the accused

appellant , many vital links were missing.

The next contention of the learned counsel for the accused

appellant was that the lathi, (the weapon of offence), was

recovered from a Well and as per PW/2, Ratan Lal who took out

the lathi from the Well, there was some water in the Well. More-

over, staining on the lathi in the form of a band of 3 to 4 inches

width was highly improbable and , therefore , also the recovery

of lathi , (the weapon of offence) was not free from doubt. The

blood stained clothes of the accused appellant, were not

recovered from the conscious possession of the accused. More

over the prosecution had failed to prove the motive of the crime

on the part of the accused appellant. The motive so alleged by

the prosecution was that, about two years back the accused

appellant had eloped with the daughter of Naru, and Harlal the

deceased was the witness in that criminal case filed against the

accused appellant.

Per contra, the learned Public Prosecutor vehemently

defended the judgment of the learned trial Judge and argued
6

that the circumstantial evidence available against the accused

appellant in itself constituted a complete chain of events and

the learned trial Judge considered every circumstantial

evidence in a careful manner . Therefore, the judgment and the

order of sentence recorded by the learned trial judge, did not

suffer from any infirmity or illegality.

PW/1 Shankerlal is the elder brother of the deceased,

Harlal and he deposed that about six months previous to his

statement , at about 6 or 7.00 AM in the morning , his daughter

-in-law Anita, informed that Harlal’s body was lying in a blood

stained position in the field. He, along with Ramlal Chhajer

went to Harlal’s field and saw that Harlal was dead and blood

was oozing from his forehead due to head injuries. The police

reached Harlal’s field at 08.00 AM after which he reported the

matter to the police through report, Ex.P/1. Police prepared

the site memo and other memos of recovery of the blood stained

clothes of the deceased.

PW/2 Ratan Lal deposed that the investigating officer

inspected the site of incident and prepared memo Ex.P/2.

Further , the investigating officer seized some articles like

chappel and torch through Ex.P/6 and he was also witness to

memo Ex.P/7 , P/8 and P/9.

PW/3 Shantilal did not corroborate the evidence of the

prosecution, therefore, he was declared hostile.
7

PW/4 Kishan Lal deposed about the execution of memo

Ex.P/3. PW/5 Ramkanya , PW/6 Ram Lal, PW/7 Anita , PW/8

Kailash , and PW/9 Lehru,deposed about the fact that in the

morning, Anita saw the dead body of Harlal and informed all

these persons.

PW/10 Naru is the concerned witness of the prosecution,

regarding the motive of the accused appellant to cause the death

of the deceased. He deposed that three years previous to his

statement, his daughter Sugna had eloped with Ratan Lal ,

the accused appellant. The fact of this elopement came to the

knowledge of Harlal and then he , along with Harlal, went to

Bhilwara and from there they brought his daughter back.

Harlal told him that Ratanlal threatened him for this act.

PW/11 Bheru Lal did not corroborate the evidence of

prosecution and therefore, was declared hostile.

PW/12 Munna Lal deposed about the conducting of the

videography about the recovery of the weapon of offence from

the Well. PW/13 Jagdish Chandra also deposed about the

photographs Ex.P/10 to Ex.P/36, and the negative Ex.P/37 to

63.

PW/14 Nirbhay Singh is the person who carried the

malkhana articles in the sealed condition from police station

Gangapur to the S.P.Office, Bhilwara and then after receiving

forwarding letter from the Superintendent of Police, Bhilwara, he
8

carried the articles to the Forensic Science Laboratory, Udaipur.

PW/15 Mustkim Khan, and PW/17 Roopkishore, are the

investigating officers , out of which PW/15 Mustkim Khan

received the telephonic information on 13.07.02 at 07.55 AM

regarding the dead body of Harlal lying in his field, on which he

subscribed that information in Rojnamcha Ex.P/69.

PW/17 Roopkishore deposed about the registration of

case No.259/02 and also deposed about the fact of arrest of

Ratanlal vide Ex.P/73. Further both the witnesses deposed about

the subsequent investigations.

PW/18 Bhanwar Singh and PW/19 Bherulal are police

officers who conducted the investigation during the course of

investigation.

PW/16 Lalulal did not corroborate the evidence of the

prosecution, therefore, he was declared hostile.

PW/20 Dr.Amarchand is the doctor who conducted the

autopsy on the dead body of the deceased Harlal and found the

following injuries on the person of Harlal :

“ब ह पर कण :- न.1 कचल हआ घ व खन जम हआ 3 सम
x 1 सम . हड क गहर इ तक । जजस पर फन$ल ब%न क
फकचर थ ।

न.2. कचल हआ घ व जजस पर खन जम हआ थ । 6 सम x
2 सम x हड क गहर ब इ भह* पर।

न.3 कचल हआ घ व जजसम+ खन जम हआ । सम x आध
सम x हड क गहर ब इ भह% पर ।

न.4 कचल हआ घ व 6 सम X 2 सम x हड तक गहर लफ$
9

पर इ$ल ब%न क फकचर ।

       न.5 कचल हआ घ व जजस पर खन जम हआ 4 सम x 1 सम
       x ब%न      ससर क ओकस प $ल भ ग पर ।
       न.6 कचल हआ घ व जजस पर खन जम हआ थ 3 सम X 1
       सम ओकस प $ल पर
       न.7 खर*च जजस पर क ल पन आय थ 1 सम x 1 सम ब इ
       क%हन क प छल भ ग पर ।
       न. 8 खर%च जजस पर खन जम हआ 2 सम x 1 सम . ब य
       ग ल पर ।
       न. 9 खर*च जजस पर क ल पन आय हआ थ आध सम x
       आध सम ब य+ $ ग पर उपर भ ग पर ।
       न.10 खर*च जजस पर क ल पन आय हआ थ । 3 सम . x ढ ई
       सम . ब ई $ ग क मधय भ ग पर
       न. 11 उपर क चम क म8$ प ल कय9ट$कल ल%स ज% 8 स
       10 थ आध सम x आध सम . ब य+ क%हन क स मन ।
       न.12 म8$ ल कय9ट$कल ल%स 18 स 20 सखय आध सम x
       आध सम . ब य+ घ$न क स मन भ तर भ ग पर
       न. 13 म8$ पल कय9$ कल ल%स 18-20 थ आध सम x आध
       सम . ब य+ प व पर $खन पर ।


       आनतररक पर कण :- ससर ख%ल गय ।                ससर क फन$ल व
       पर इ$ल ब%न पर    %समन$    फकचर ब इ ओर । ससर क चम           क
       न च ख9न क थकक जम हआ ।                  ससर क हड    ख%लन पर
       फन$ल व पर इ$ल ब%न भ ग पर खन जम हआ थ ।                    सकल
       क ऐन$ र ल ओर सम ल क%रससय म+ फकचर थ ।              बन क% ढकन
       व ल झB8ल ब इ तरफ 7 सम x 2 सम क$ हई थ ।                    बन
       म ल जह स फ$ हआ थ बन ट$सस9 वह स ब हर आय हआ
       थ।    ब इ तरफ जह झB8ल क$ हई थ बन ट$सय9 कचल हआ
       थ।      म8$ पल लसर$      वण       आध   सम X आध सम . बन
       पन$ल पर इ$ल ए    $मप%रल पर थ ब इ तरफ थ ।"




PW/9 Lehru,deposed about sending the forwarding letter

to the Forensic Science Laboratory by S.P. Office Bhilwara.

As per the evidence available on record, there is only

circumstantial evidence, on which the learned trial Judge relied

and after appreciation of the circumstantial evidence,

considered the seven circumstances against the accused

appellant and sentenced the accused appellant as above.
10

We have considered the rival contentions of learned

counsel for the parties and also evaluated and scanned the

evidence on record.

The case entirely hinges upon the circumstantial evidence.

The wooden log which was used as weapon of offence is of

7kgs. weight and its diameter is also about 16 fingers.

We are in complete agreement with the argument

advanced by the defence counsel that the multiple injuries of

very very small dimension cannot be caused by such an object.

The blood on the said wooden log is told to be spread over 6

to 7 inches length and 3 to 4 inches in width , which is also an

additional doubtful circumstance. Further, had there been an

intention to kill Harlal, the accused would have carried with

himself weapon also. It is undenied and undeviated that the

person who allegedly killed had not brought any weapon with

him. Of course the death of Harlal is homicide, but till a chain of

circumstances, pointing out at the guilt of accused and

excluding all probabilities of his innocence, have not been proved

beyond reasonable doubt, accused appellant cannot be held

guilty of offence charged. Therefore, looking to the entirety of

facts and evidence available on record, the conviction cannot be

sustained.

Resultantly, the appeal is allowed and the

accused appellant Ratan Lal s/o Pyarchand is acquitted of the
11

charge levelled against him under section 302 and 447 IPC.

The judgment and order dated 27.02.2004 passed by the

learned Addl. District & Sessions Judge,(Fast Track) No.1,

Bhilwara , in Sessions Case No.60/2003 is set aside. The

accused appellant Ratan Lal be set at liberty, if not required in

any other case.

(KAILASH CHANDRA JOSHI),J. (PRAKASH TATIA), J.

l.george