High Court Punjab-Haryana High Court

Karnail Singh And Another vs State Of Punjab on 15 September, 2008

Punjab-Haryana High Court
Karnail Singh And Another vs State Of Punjab on 15 September, 2008
Criminal Appeal No.319-DB of 1998                                              1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                                Criminal Appeal No.319-DB of 1998
                                 Date of Decision: September 15, 2008



Karnail Singh and another                              ...........Appellants


                          Versus


State of Punjab                                        ..........Respondent



Coram:        Hon'ble Mr.Justice Jasbir Singh
              Hon'ble Mrs. Justice Sabina


Present:     Mrs. Baljit Kaur Mann, Advocate for the appellants.
             Mr.Rajesh Bhardwaj, Deputy Advocate General,Punjab

                          * * *

Sabina, J.

Karnail Singh and Dev Singh have challenged their conviction and

sentence under Section 302 read with Section 34 and 120-B of the Indian

Penal Code vide impugned judgment dated 4.7.1998 passed by the

Additional Sessions Judge, Rupnagar.

Prosecution story, in brief, is that complainant-Bhagat Singh was

resident of village Ramgarh (Daun). On 24.5.1991, complainant was

sleeping in his house. Gurmukh Singh was sleeping near his cattle in front

of the Gurudwara. At about 11.00 P.M., three sikh youth, aged about 25-26

years and of medium height, supporting turbans with loose beards armed

with rifles woke up Gurmukh Singh and enquired from him about the

location of the house of Gurmit Singh alias Vidhi. Gurmukh Singh went to

the house of Gurmit Singh and woke him up. These three sikh youth went
Criminal Appeal No.319-DB of 1998 2

towards the house of Baljit Singh Sodhi along with Gurmit Singh, whereas,

Gurmukh Singh remained standing near Gurudwara. After some time, they

heard noise of gun shots. Gurmukh Singh went to the house of Baljit Singh

and saw that his brother Baljit Singh and Gurmit Singh brother of

complainant were lying dead in a pool of blood due to gun shot injuries.

Complainant along with Gurmukh Singh went to the house of Baljit Singh

and saw the dead bodies lying there. Complainant suspected that Dev Singh

and Karnail Singh had got murdered Gurmit Singh and Baljit Singh because

Baljit Singh had purchased 4½ kilas of land from Balwinder Kaur falling in

area of Daun and Teera. About three years prior to the occurrence, Pal

Singh, cousin of Gurmit Singh alias Vidhi had helped Balwinder Kaur in

performing a `karewa’ ceremony with Raunaq Singh. Balwinder Kaur was

aged about 25/26 years, whereas, Raunaq Singh was aged about 70 years.

Baljit Singh was being compelled to vacate the land but he did not agree to

do so despite been advised by the complainant to vacate the land. The land

in question was to devolve on the son of Karnail Singh and due to this

reason, Karnail Singh and Dev Singh being related to each other had got

Baljit Singh and Gurmit Singh murdered by hiring some persons. On the

basis of the statement of the complainant, formal FIR No.61 dated

25.5.1991 was registered by the Police of Police Station Kharar at 2.55

A.M.

Inspector Ramesh Chander then went to the spot and prepared inquest

report with regard to the dead bodies of Baljit Singh and Gurmit Singh. He

took in possession blood stained earth and nine empty cartridges and three

live cartridges from the spot. He prepared rough site plan and sent the dead

bodies for post-mortem examination.

Criminal Appeal No.319-DB of 1998 3

Dr.Bandan Sehgal conducted the post mortem examination on the

dead body of Baljit Singh on 25.5.1991 and found the following injuries on

his person:-

“1. Lacerated wound 1.5 x 1 cm on outer angle or

right eye margins inverted and contused (entry

wound).

2. L.W. 3 x1.5 cm on left pinnaof hair with missing

cartlage margin everted with absence of external

auditory canal (Exit wound).

3. L.W. 1.5 x 1cm on left shoulder on back side

9 cm below left acromion point. Margins

inverted and contused (entry).


                    4.     L.W. 3x1.5 cm on left acromion. Margin

                           everted. (Exit)

                    5.     L.W.1.5x 1cm on outer side of left scapula 6 cm

                           from angle of      scapula.      Margin inverted

                           anocontused (entry wound).

6. L.W.5x3cm left shoulder on frontside 3cm below

left acromion point margin everted. (Exit)

7. L.W. 1.5x1cm on left upper arm on outer

aspect in middle 1/3rd

Margins everted and contused.(entry).

8. L.W. 3×2 cm on inner side of left upper arm

in middle 1/3rdmargins everted (exit)

9. L.W. 1.5x1cm on right hypo chondrium.10

cm lateral to xiphiserunun just below to
Criminal Appeal No.319-DB of 1998 4

margin. Inverted and contused (Entry)

10. L.W. 4×2.5 cm in right plumber region on the

back 12 cm from angle of scapula. Margins

everted (exit)

11. Fracture of skull righ temporal/region just

lateral to ofbittal fossa and fracture

left/temporal bone in auricularregion.

Underlying meninges torn and inflamed. Brain

cavity full of blood clots with multiple laceration

of brain.”

In his opinion, the cause of death was injury on vital organs i.e. brain and

liver accompanied by massive shock and haemorrhage which was sufficient

to cause death in the ordinary course of nature. On the same day, he also

conducted the post mortem examination on the dead body of Gurmit Singh

and found the following injuries on his person:-

“1. L.W. 1.5x1cm on right neck on outer side 5

cm outwards and downwards occipital

protuberance. Margin inverted and contused

(entry wound).


                    2.     L.W. 5 x 3cm on left sie of neck near base of

                           skull below and      lateral to left pinna. Margins

                           everted (exit).

                    3.     L.W. 1.5x1cm below left shoulder          on front

                           side 8 cm from       acromion   point,   Margins

                           inverted(entry).

                    4.     L.W. 12x6cm below left shoulder on
 Criminal Appeal No.319-DB of 1998                                             5

                             outerside 6 cm below left      acromion point.

                             Margin everted (exit)

In his opinion the cause of death was spinal cord injury (complete cut)

resulting from gun shot injury which was sufficient to cause death in the

ordinary course of nature.

After completion of investigation and necessary formalities, challan

was presented against accused- Karnail Singh and he was sent up for trial.

Charge was framed against the accused under Section 302 read with

Section 120-B of the Indian Penal Code on 26.5.1992. During the pendency

of trial, prosecution moved an application under Section 319 of the Code of

Criminal Procedure for summoning Dev Singh to face the trial as an

accused. Dev Singh had been shown in column No.2 at the time of

presentation of report under Section 173 of the Code of Criminal Procedure.

The said application was allowed and charge was framed against accused

Karnail Singh and Dev Singh under Sections 302, read with Section 34 of

the Indian Penal Code and 120-B of the Indian Penal Code on 27.3.1995.

Accused did not plead guilty to the charge and claimed trial.

Prosecution in order to prove its case examined as many as 12

witnesses. After the close of prosecution evidence, accused when examined

under Section 313 of the Code of Criminal Procedure prayed that they were

innocent and had been falsely involved in this case. Accused did not

examine any witness in their defence despite opportunity.

Learned trial Judge believed the prosecution version and convicted

and sentenced the accused as mentioned above. Hence the present appeal.

In appeal, Mrs. Baljit Mann, learned counsel for the appellants has

argued that there was no material on record to establish any conspiracy
Criminal Appeal No.319-DB of 1998 6

between the appellants and the assailants. The witness examined by the

prosecution in this regard i.e. PW3 Gulzar Singh was not a truthful witness.

He had been making different statements at different instances to suit

himself. The behavior of the said witness was most unnatural which made

his statement untrustworthy. Accused had been involved in this case merely

on the basis of suspicion.

Mr.Rajesh Bhardwaj, learned State counsel, on the other hand, has

submitted that Gulzar Singh PW3 was liable to be believed. He had heard

Karnail Singh conspiring with Daljit Singh Dalli, Balwinder Singh Jattana

and Baldev Singh Hawara (all proclaimed offenders) regarding murder of

Baljit Singh and Gurmit Singh. The said witness had also seen the

appellants present at the spot while Baljit Singh and Gurmit Singh were

murdered by the other accused who were declared Proclaimed Offenders.

Appellants in this case faced the trial on account of their conspiracy

with the assailants who had committed murder of Baljit Singh and Gurmit

Singh on 24.5.1991 at about 10.00/11.00 P.M. Since the appellants faced

the trial on account of conspiracy, the evidence led by the prosecution has to

be examined to the effect as to whether the charge of conspiracy against the

appellants has been established or not with regard to the murder in question.

The prosecution case mainly rests on the testimony of PW3 Gulzar

Singh, who is the witness regarding conspiracy hatched by the appellants

with other co-accused who were declared Proclaimed Offenders at the trial.

PW3 Gulzar Singh, in his examination-in-chief on 11.4.1997, deposed as

under:-

” On 24.5.1991 I was going at about 6/6.30 p.m. from village

Ramgarh to Mundi Kharar on bicycle. When I reached near the
Criminal Appeal No.319-DB of 1998 7

turn of the road near bus stop of village Daun, I saw three sikh

young gentlemen, named, Daljit Singh Dalli, Balwinder Jatana

and Baldev Hawara. Karnail Singh, son of Banta Singh and Dev

Singh son of Pohlo Singh, now present in the court were also

present with the aforesaid three persons. I knew the aforesaid

three persons as they used to come to the Mela of village Daun.

Karnail Singh said in my hearing that his son had been married to

the only daughter of Raunaq Singh, and Raunaq Singh was having

8 acres of land in village Daun and village Teera. He was further

saying that Gurmit Singh and Baljit Singh wanted to grab that

land by making Raunaq Singh to enter into kareva with one

Balwinder Kaur. Karnail Singh was asking the aforesaid three

young men that they should help him in achieving his end and

they would also be given due benefit. Karnail Singh was telling

them that they should liquidate Gurmit Singh and Baljit Singh

belonging to village Ramgarh, which is located adjacent to

village Daun. After over hearing the aforesaid conversation I

came to my house, At about 10/10.30 p.m. on the aforesaid date,

myself and my brother Gurmuk Singh were lying near our

buffaloes, the aforesaid three youngmen accompanied by Karnail

Singh and Dev Singh accused came near the Gurdwara of village

Ramgarh and Karnail Singh and Dev Singh pointed towards us.

They woke up my brother Gurmukh Singh. They were armed

with small rifles. Gurmukh Singh took them to the house of

Gurmit Singh. They told Gurmit Singh that they wanted to se

Baljit Singh. Thereafter, they left to the house of Baljit Singh in
Criminal Appeal No.319-DB of 1998 8

the company of Karnail Singh and Dev Singh and they directed us

to stay back. I followed them, when they had gone for some

distance. My brother Gurmit Singh called out Baljit Singh to

open the door. Karnail Singh and Dev Singh pointed towards

Baljit Singh, where after the aforesaid youngmen fired at Gurmit

Singh and Baljit Singh who died at the spot. Karnail Singh and

Dev Singh were responsible for the murder of Baljit Singh and

Gurmit Singh. My statement was recorded by the police.”

The said statement of this witness in the Court is at variance with his

statement made before the Police Exhibit .DB which was duly confronted to

the said witness, at the time of cross-examination. The said witness has

made material improvements in his statement when he appeared in the

witness box. In his statement before the police, he did not state that he had

also gone to the spot where the occurrence took place or that Karnail Singh

and Dev Singh were also accompanying the three armed youth. In his

statement before the Police, he had stated that at about 11.00 A.M., on

24.5.1991, he was sleeping along with his brother Gurmukh Singh near

cattle in front of Gurudwara. Three Sikh youth woke up Gurmit Singh and

took him aside. The said three youth were Balwinder Singh Jattana, Baldev

Singh Hawara and Daljit Singh Dalli and out of fear, he remained lying on

the cot and after some time, he heard noise of firing. He got up and saw that

his brother Gurmit Singh and Baljit Singh were lying dead in pool of blood

due to gun shot injuries. The said witness, however, while appearing in the

witness box deposed that at about 10.00/10.30 P.M. on the day of

occurrence, he was standing with his brother Gurmukh Singh. Three young

men accompanied by Karnail Singh and Dev Singh came near Gurudwara
Criminal Appeal No.319-DB of 1998 9

and woke up Gurmukh Singh and Gurmukh Singh took them to the house

of Gurmit Singh and told him that they wanted to see Baljit Singh.

Thereafter, they left for the house of Baljit Singh in the company of

Karnail Singh and Dev Singh. He was directed to stay back but he followed

them. Gurmit Singh asked Baljit Singh to open the door. Karnail Singh and

Dev Singh pointed towards Baljit Singh. Thereafter, the young men fired at

Gurmit Singh and Baljit Singh, who died at the spot. Thus, this witness

Gulzar Singh has made material improvements while appearing in the

witness box and in the absence of other reliable corroborative evidence, it

would not be safe to base conviction of the accused on the basis of his

statement. Generally, it is difficult area for the prosecution to spell out the

conspiracy between the accused. However, in this case, the prosecution has

brought out direct evidence in the shape of testimony of PW Gulzar Singh

regarding conspiracy between appellants and other three co-accused. But

the testimony of PW Gulzar Singh is not reliable and fails to inspire

confidence. The said witness is not a stranger but is brother of deceased

Gurmit Singh. As per this witness, he heard Karnail Singh talking to Daljit

Singh Dalli Balwinder Singh Jattana and Baldev Singh Hawara on

24.5.1991 at 6/6.30 P.M. He knew the three persons as they had been

visiting the fair of village Daun. As per this witness, Karnail Singh told the

other three persons that his son was married to only daughter of Raunaq

Singh who owned 8 acres of land. Gurmit Singh and Baljit Singh wanted to

grab the said land of Raunaq Singh by arranging `kareva’ ceremony of

Raunaq Singh with Balwinder Kaur. Karnail Singh asked the said three

persons to help him in achieving his goal and told that they should kill Baljit

Singh and Gurmit Singh. This witness has deposed in his cross-
Criminal Appeal No.319-DB of 1998 10

examination that militants had told in his presence that they would liquidate

Baljit Singh and Gurmit Singh on the same day. It is very strange that on

coming to know that Karnail Singh was conspiring to murder his brother

Gurmit Singh with his co-accused on the same day yet he did not bother to

inform the police but came home and slept. From the perusal of the

statement of this witness recorded by the Police, it is evident that he had not

witnessed the occurrence nor he had seen the appellants with assailants but

still while appearing in the witness box he has projected himself as an eye

witness to the occurrence. This witness in his cross-examination deposed

that he had seen appellants Karnail Singh and Dev Singh with the terrorists

near bus stand. Dev Singh accused was standing at the distance of 50 yards

from him when he had heard them talking to each other. It is not believable

that accused would have conspired with each other to commit murder of

brother of this witness within his hearing range.

We have gone through the entire statement of this witness carefully

and are of the opinion that this witness is not a reliable witness as he has

been changing his statement from time to time. Hence, his statement cannot

be relied upon.

So far as PW1 Bhagat Singh is concerned, the said witness has not

seen the occurrence. He has named the appellants ,who have committed

murder of Baljit Singh and Gurmit Singh along with three unknown

persons, out of suspicion. The said witness has also provided motive for

conspiracy hatched by the appellants with other co-accused with regard to

commission of crime. As per this witness, Baljit Singh, his brother had

purchased 4½ killas of land from Balwinder Kaur. Land of Raunaq Singh

was to be inherited by the son of Karnail Singh as Raunaq Singh was not
Criminal Appeal No.319-DB of 1998 11

having any male child and his daughter was married to Baljit Singh son of

Karnail Singh. Pal Singh arranged `kareva’ between Raunaq Singh and

Balwinder Kaur. Balwinder Kaur sold land to Baljit Singh deceased vide

sale deed Exhibit PB. Dev Singh and Karnail Singh got Baljit Singh and

Gurmit Singh murdered as the land was to be inherited by son of Karnail

Singh. Since the said witness had not witnessed the occurrence, his

statement, on its own, fails to advance the prosecution case. It is only if

there is some other corroborative material on record, his statement can have

some evidentiary value. Raunaq Singh had resorted his civil remedy

regarding his land by filing a civil suit and as such, there was no occasion to

commit murder of Baljit Singh at the instance of Karnail Singh.

PW2 Gurmukh Singh is the brother of deceased Gurmit Singh. He

has also deposed that on the day of occurrence he was woken up by three

persons who were accompanying Karnail singh and Dev Singh. He was

taken to the house of Gurmit Singh,who in turn, was taken to the house of

Baljit Singh Sodhi. He followed them. Although he did not see the

occurrence but his brother had been killed by those three persons at the

instance of Karnail Singh and Dev Singh. The statement of this witness

recorded by the appellant is Exhibit.DA wherein the fact that the three

youths were accompanied by Dev Singh and Karnail Singh is not

mentioned. The said witness was duly confronted with his statement

Exhibit.DA. Thus, this witness has also made material improvements in his

statement, while appearing in the witness box, to involve the appellants in

this case on the basis of conspiracy. As such, the statement of this witness

also fails to advance the prosecution case.

We have gone through the entire evidence on record carefully and
Criminal Appeal No.319-DB of 1998 12

are of the opinion that the prosecution has failed to prove its case against

the appellants beyond reasonable doubt with regard to the charge against

them. Thus, the possibility that deceased had not been murdered at the

instance of Karnail Singh and Dev Singh cannot be ruled out.

Accordingly, this appeal is allowed. Appellants are acquitted

of the charge framed against them.

                                                 (   Sabina    )
                                                     Judge


                                                 (Jasbir Singh)
                                                    Judge
September 15, 2008
arya