Supreme Court of India

Waikhom Yaima Singh vs State Of Manipur on 18 April, 2011

Supreme Court of India
Waikhom Yaima Singh vs State Of Manipur on 18 April, 2011
Author: V Sirpurkar
Bench: V.S. Sirpurkar, T.S. Thakur
                                                1




                                                       Reportable

                  IN THE SUPREME COURT OF INDIA

                 CRIMINAL APPELLATE JURISDICTION

                 CRIMINAL APPEAL NO. 802 OF 2006



Waikhom Yaima Singh                                ... Appellant

                                 Versus



State of Manipur                                       ... Respondent



                           J U D G M E N T

V.S. SIRPURKAR, J.

1. The appellant herein is challenging the judgment of

the High Court, whereby his acquittal as ordered by the

trial Court, was set aside and he was convicted for the

offence of murder punishable under Section 302 of the

Indian Penal Code (IPC).

2. Shortly stated, the prosecution story is that one

Lourembam Biren Singh (since deceased) was lying in an

unconscious state on the road when he was found by one

Oinam Deben Singh (PW-4) at about 8 pm on 30.10.1989. He

was attracted by a strange sound when he was passing near

the gate of one Ahongshangbam Herachandra Singh. Oinam

Deben Singh (PW-4) informed this to some of his friends

2

and relatives and when he came back on the spot with

other people with a light, they found the said deceased

in an unconscious condition. The deceased was then

immediately taken to Regional Medical College (RMC)

Hospital at about 10 pm, where the unconscious Lourembam

Biren Singh was given some treatment because of which he

came to his senses and gave a dying declaration.

However, the deceased expired at about 3’O clock in the

next morning. According to the prosecution, in that

dying declaration, the appellant was accused of having

assaulting the deceased and the same was made in presence

of L. Jiten Singh (PW-1), L. Ranachandra Singh (PW-2),

Oinam Deben Singh (PW-4), L. Chanbi Singh (PW-5) and L.

Subhaschandra Singh (PW-7). L. Ningthouren Singh (PW-

14), who is the relative of the deceased, lodged the

First Information Report (FIR). In fact, L. Ningthouren

Singh (PW-14) was there alongwith the injured (deceased)

almost till 3 am. However, he was not present at the

time when the dying declaration was made to the other

witnesses. On the basis of the said FIR, further

investigation ensued, wherein the necessary panchanamas

were drawn up and the statements of the witnesses were

also recorded. After filing of the chargesheet, the

accused/appellant abjured the guilt. In support of the

3

prosecution, 15 witnesses came to be examined. The

prosecution heavily relied on the dying declaration made

by the deceased in presence of L. Jiten Singh (PW-1), L.

Ranachandra Singh (PW-2), Oinam Deben Singh (PW-4), L.

Chanbi Singh (PW-5) and L. Subhaschandra Singh (PW-7).

The trial Court did not believe the prosecution case.

According to the trial Court, if after the death of the

deceased, the witnesses who had heard the dying

declaration of the deceased had gone back to the house of

the deceased and informed L. Ningthouren Singh (PW-14),

his cousin, of the death, then certainly L. Ningthouren

Singh (PW-14) would have come to know of the name of the

person who assaulted the deceased and in that case he

could not have failed to mention that name in the FIR.

On this basis, the trial Court acquitted the

accused/appellant. However, the High Court upset this

acquittal and believed the dying declaration and

ultimately convicted the accused/appellant necessitating

this appeal.

3. We have been taken through the evidence as also the

judgments of the Courts below. Shri Ranjit Kumar,

learned Senior Counsel appearing on behalf of the

appellant, took us through the evidence. His contention

4

was that the judgment of the trial Court did not suffer

from any illegality and the trial Court had taken a

probable view. He pointed out that the High court has

hardly given any reason to show that the view taken by

the trial Court was perverse and not possible at all. He

also pointed out that the FIR was given by L. Ningthouren

Singh (PW-14) who was the elder cousin of the deceased

and on being informed by Oinam Deben Singh (PW-4) and L.

Chanbi Singh (PW-5) about the deceased lying in the

darkness, he himself had gone and on finding the deceased

in an injured condition, took him to the hospital. The

learned Senior Counsel pointed out that this witness was

present in the hospital for some time and then left;

however, at about 6′ O clock in the next morning, Oinam

Deben Singh (PW-4) and L. Subhaschandra Singh (PW-7) went

to him to inform about the death of the deceased in the

hospital. The learned Senior Counsel pointed out that L.

Ningthouren Singh (PW-14) was specifically informed by

Oinam Deben Singh (PW-4) and L. Subhaschandra Singh (PW-

7) that the deceased had made a dying declaration

involving the appellant herein; however, when he

thereafter went to Thoubal Police Station, very

surprisingly, he did not name the accused in the FIR.

The learned Senior Counsel, therefore, argued that either

5

the said witness was never informed of the names by Oinam

Deben Singh (PW-4) and L. Subhaschandra Singh (PW-7) or

in fact there was no dying declaration made at all by the

deceased.

4. We have seen the whole evidence. The only

explanation that this witness has given is that he did

not mention the name of the accused in the FIR as he

could not properly hear the name of the culprit when the

matter was informed to him by his younger brother. This

witness has specifically admitted that he was in the

hospital from 10 pm to 3 am and he looked after the

injured person. He also asserted that he never went

outside the hospital during that period. He also

admitted that when he found the deceased, the deceased

was unconscious and could not speak. The witness also

admitted that till 3 am, inspite of the medical treatment

by the doctor at RMC Hospital, the injured (deceased)

could not speak. He also admitted that there was another

person in the village who was related to them bearing the

same name as that of the appellant. A specific

suggestion was given to him that Oinam Deben Singh (PW-4)

and L. Subhaschandra Singh (PW-7) had never informed him

about the dying declaration made by the deceased

6

involving the present appellant. The learned Senior

Counsel pointed out that the whole story of the so-called

dying declaration was a myth and that if the dying

declaration was made in presence of the prosecution

witnesses, they would never have failed to mention the

name of the assailant and eventually the name was bound

to appear in the FIR.

5. The learned Public Prosecutor, however, strongly

supported the evidence of Oinam Deben Singh (PW-4) and

contended that merely because the name of the accused was

not there in the FIR, that by itself could not wipe out

the evidence of the witnesses who had heard the dying

declaration.

6. In this backdrop, we would first examine the

evidence of the other witnesses who claimed to have heard

the alleged dying declaration as also the evidence of the

doctor, namely, Dr. Ningombam Shyamjai Singh (PW-12), who

attended the deceased.

7. Dr. Ningombam Shyamjai Singh (PW-12), in his

evidence, specifically alleged that he was posted at

Casualty Department of the RMC Hospital at Lamphelpat and

that the deceased L. Biren Singh was brought to him in an

injured condition. The witness also asserted that he

7

gave him whatever assistance he could, by giving him

first aid treatment. He also asserted that the injured

person “gained some consciousness”. He, however, further

stated that he could not remember as to whether the

injured person stated or uttered anything during his

brief conscious period. He also named one House Surgeon,

namely, Thokchom Ibomcha to be present alongwith some

relatives of the deceased. He was declared hostile. He

denied his statement to the effect that the injured

person regained sense and took the name of the accused.

Since he was declared hostile, the trial Court ignored

his evidence. The house surgeon is not examined by the

prosecution.

8. That leaves the evidence of Oinam Deben Singh (PW-

4) who claimed that on hearing the unusual sound at about

8′ O clock in the evening, he rushed to the house of L.

Hementa Singh (PW-3), but not finding him there, he

narrated the incident to L. Chanbi Singh (PW-5) and after

gathering some other persons, he reached the spot, where

L. Biren Singh (deceased) was lying in an injured

condition. He then claimed that he alongwith some other

persons, took the injured (deceased) to the hospital. He

claimed that after about “one and half hours”, the

8

injured gathered senses and said in presence of L. Jiten

Singh (PW-1), L. Ranachandra Singh (PW-2), L. Chanbi

Singh (PW-5), L. Subhaschandra Singh (PW-7) and one

medical officer that the injured was assaulted by Waikhom

Yaima Singh (appellant herein), a resident of Thokpam

Khunou Arong Thongkhong Manak. In his cross-examination,

he denied that the injured never regained his

consciousness. He contradicted his earlier statement

that the deceased had merely stated that he was assaulted

by Waikhom Yaima Singh of Thokpam Khunou Arong Thongkhong

Manak. His explanation was that the police might have

shortened his statement. He also admitted that there was

one other person called Yaima Singh in their locality.

9. L. Jiten Singh (PW-1) also referred to the incident

of finding the deceased in an injured condition. He also

referred to the dying declaration. He is none other, but

the son of the deceased. He claimed that his father came

to senses at about 1= am and that after giving the dying

declaration, his father died within 10-20 minutes. This

is in sharp contradiction with the evidence of PW-14

according to whom Biren Singh was alive till 3 p.m. In

his cross-examination, he denied that his father was

speaking in delirium. He also denied that his father had

9

never made dying declaration or that his father died

without speaking any word as he had got serious bleeding

injuries which incapacitated him to speak.

10. L. Ranachandra Singh (PW-2) also reiterated about

the dying declaration. The evidence of L. Hementa Singh

(PW-3) is of no consequence as he has not referred to the

dying declaration. He, however, admitted that in the

next morning, Oinam Deben Singh (PW-4) and L.

Subhaschandra Singh (PW-7) had come to the house and

reported about the death of the victim.

11. L. Chanbi Singh (PW-5) also claimed that he was with

the injured (deceased) in the hospital and that the

injured took the name of the accused and that this was in

presence of L. Jiten Singh (PW-1), L. Ranachandra Singh

(PW-2), Oinam Deben Singh (PW-4) and L. Subhaschandra

Singh (PW-7). This witness asserted that Oinam Deben

Singh (PW-4) and L. Subhaschandra Singh (PW-7) were sent

to the house for giving the information of the death.

Though the other witnesses have admitted, this witness

denied that there was any other person called Yaima Singh

or Waikhom in the village. This witness admitted that in

his earlier statement, he had not mentioned the surname

of Yaima Singh.

1

12. L. Subhaschandra Singh (PW-7) is still another

witness who had accompanied the deceased to the hospital.

He claimed that the deceased had made a dying declaration

in his presence. He also asserted that after making the

dying declaration, the injured (deceased) died. In his

cross-examination, he was also given the similar

suggestion that he had not stated the name of L. Jiten

Singh (PW-1) being present, which he denied. The other

witnesses are not relevant.

13. We, therefore, have the evidence of some prosecution

witnesses who claimed that the deceased made a dying

declaration after he regained consciousness which was

within 1 to 1= hours after the deceased reached the

hospital. The witnesses have generally stated that the

deceased reached the hospital by about 10 or 11 pm. This

is in sharp contradiction to the evidence of L.

Ningthouren Singh (PW-14), the cousin of the deceased,

who claimed that till 3 pm, there was no dying

declaration made. We have referred to the evidence of

this witness in details. This is the first circumstance

which would make the factum of the said dying declaration

suspicious.

1

14. It is also to be seen that the deceased was very

seriously injured, so much so that according to the

witnesses, he died immediately after allegedly making the

said dying declaration, the time of which is not fixed by

the prosecution. The most important circumstance about

this dying declaration is that, firstly, it is oral and

secondly, there is no medical evidence suggesting that

the deceased was in a fit medical condition to make such

a dying declaration.

15. There can be no dispute that dying declaration can

be the sole basis for conviction, however, such a dying

declaration has to be proved to be wholly reliable,

voluntary, and truthful and further that the maker

thereof must be in a fit medical condition to make it.

The oral dying declaration is a weak kind of evidence,

where the exact words uttered by the deceased are not

available, particularly because of the failure of memory

of the witnesses who are said to have heard it. In the

present case also, the exact words are not available.

They differ from witness to witness. Some witnesses say

about the name of the village of the appellant having

been uttered by the deceased and some others do not.

Further, Dr. Ningombam Shyamjai Singh (PW-12) was also

1

not cross-examined by the Public Prosecutor in this case

about the medical condition of the deceased and further

fact as to whether he was in a fit condition to make any

statement. Last, but not the least, though the witnesses

claimed to have reported to L. Ningthouren Singh (PW-14)

about such dying declaration and the name of the

assailant, there is no reflection of the name in the FIR.

16. In our opinion, had the witnesses heard the dying

declaration and reported the matter to L. Ningthouren

Singh (PW-14) who made the FIR, he would never have

failed to mention the name. Instead, we have it in the

FIR that it was some unknown person who had beaten up the

deceased. It must be remembered that the FIR was almost

immediately after L. Ningthouren Singh (PW-14) came to

know about the death of his cousin Biren Singh

(deceased).

17. If under such circumstances, the trial Court felt it

unsafe to rely on the so-called dying declaration, we do

not think that the trial Court was not justified in

taking that view. In our view, a perfectly probable view

has been taken by the trial Court which could not have

been set aside for the mere fact that some other view

could be taken on the basis of the dying declaration. We

1

are at a loss to understand as to how the High Court held

in paragraph 26 of its judgment that the victim was in a

fit state of mind to make the declaration. In fact,

there is absolutely no evidence about the fitness of the

victim to make the said declaration.

18. The only reason why the High Court found fault with

the judgment of the trial Court was that the trial Court

had misconstrued and misunderstood the evidential value

of the FIR. According to the High Court, the dying

declaration was neglected/ignored on the ground that in

the FIR, the name of the accused was not mentioned. In

fact, that, in our opinion, was a good reason. The High

Court is also not correct in observing that L.

Ningthouren Singh (PW-14) was not present throughout the

night of 30.10.1989 at the RMC Hospital. The High Court

has given reasons that the FIR could not be used to

discredit the testimony of the other reliable witnesses.

The High Court has ignored the fact that if in reality

the dying declaration had been made and L. Ningthouren

Singh (PW-14) was informed about the name of the

assailant, he would never have failed to mention the same

in the FIR. The reliance of the High Court on the

reported decision in Ravi Kumar Vs. State of Punjab [AIR

1

(2005) SC 1929] is wholly uncalled for. In our opinion,

therefore, the High Court was wholly wrong in observing

that the dying declaration was creditworthy and that the

trial Court had erred in acquitting the accused.

19. The judgment of the High Court is, therefore, set

aside and that of the trial Court is restored confirming

the acquittal of the appellant/accused. The appellant

shall be set to liberty forthwith unless required in any

other matter.

………………………………..J.

[V.S. SIRPURKAR]

…………………………………J.

[T.S. THAKUR]

New Delhi;

April 18, 2011.