Allahabad High Court High Court

Ganga Singh And Ors. vs State on 5 September, 2002

Allahabad High Court
Ganga Singh And Ors. vs State on 5 September, 2002
Equivalent citations: 2003 CriLJ 653
Author: S K Agarwal
Bench: S Agarwal, K Misra


JUDGMENT

S. K. Agarwal, J.

1. These appeals were received on remand by the order and judgment of Hon’ble Supreme Court dated 19-1-2002 for reconsideration by this Court.

2. Criminal Appeal No. 1350 of 1988 was filed by eight appellants. All of them were convicted under Sections 148, 452 and 302/149, IPC and sentenced to three years’ R.I. seven years’ R.I. and for life imprisonment respectively. All these sentences were to run concurrently.

3. The other Criminal Appeal No. 1351 of 1988 was filed by Shiv Charan, Ram Laraite, and Jawahar Singh. They, by the common judgment and order, were also convicted and sentenced as abovesaid by the trial Court.

4. As per direction of the Hon’ble Supreme Court these appeals were heard by us afresh on 11-4-2002 and on that date we reserved our judgment on these appeals.

5. Brief facts of the incident are that on 19-1-1985 at about 5.30 P. M. the informant Hukum Singh with the wives of his younger brothers was drawing fodder from the outer Kotha for their catties. The other brothers Tej Singh, Rajveer, their father Natthu Lal and mother Smt. Vidya Deyi were present in the inner courtyard of the house. At that time the residents of the adjoining village Naglapur, viz. Shiv Charan, Ram Laraite accompanied by Jawahar Singh, Ganga, Singh, Sri Krishna, Ghanshyam, Daya Ram, Nahar Singh, Prakash, Man Singh alias Nanku and Kripal entered the house, of the informant. Out of these person, Shiv Charan was armed with a 315 bore rifle, Ram Laraite with a country-made gun and rest were armed with country-made pistol. They all with a common object to kill everyone present in the house started firing upon Rajveer and Tej Singh. Receiving the gunshot injuries Rajveer fell on the courtyard and Tej Singh fell in the Verandah. They had also crushed the head of Tej Singh with the butts of the guns and pistols. His father and mother fearing assault on them entered a room and bolted themselves from inside. All the assailants went there and Shiv Charan fired a shot on its chain and blasted it open. The door fell open and all of them entered therein and killed his father and mother by firing from their respective weapons. The incident was claimed to be witnessed by the informant and his sister-in-law who concealed themselves inside the fodder room, one of them dared to come out in open till the assailants were present there. After killing the four inside the house the assailants took to their heels by opening the northern door of the house in its back side.

6. P. W. 1 Hukum Singh transcribed the report of the incident and took it to the police station. A case was registered at the police station concerned at 7.45 P. M. on its basis.

7. The Investigating Officer reached the spot immediately. The inquest memos Were prepared next morning, i.e. on 20-1-1985.

8. The dead bodies were despatched to the mortuary at Fatehgarh for conducting autopsy. The post-mortem examination was conducted on these four dead bodies of Rajveer, Tej Singh, Natthu Lal and Smt. Vidya Devi on 21-1-1985 by P. W. 5 Dr: K. K. Jagatiani from 1.00 P. M. to 2.30 P. M. The post-mortem examination reports are Exts. Ka-35 to Ka-38 on record.

9. The Investigating Officer after completing the inquest memos and preparation of the site map etc. recorded the statement of the witnesses. He submitted charge-sheet against all the accused persons nominated in the F.I.R. and the accused persons were accordingly tried and convicted, as stated above.

10. The accused persons in defence have denied the occurrence in the alleged manner and claimed their false implication in the incident on account of enmity. Accused-appellant Ram Laraite has alleged that he has been falsely involved in the case. Accused-appellant Jawahar Singh claimed that he was not present in the incident. He has been falsely involved by the appellants. He claimed to adduce evidence in defence. He denied the recovery of a country made pistol from his possession at the time of his arrest. Accused Ganga Singh stated that he was involved on account of enmity. He will give evidence in defence. Accused-appellant Sri Krishna stated the same thing and stated that he will produce evidence in defence. Appellant Ghanshyam’s statement is identical. Appellant Daya Ram stated that he was a witness in the murder of Khushi Ram and, therefore, he has been falsely involved. Appellant Nahar Singh stated that he has been involved on account of enmity. He will produce evidence in his defence. Appellant Shiv Charan stated that Hukum Singh knew him from before yet he had identified him in jail. Due to enmity he has been falsely roped in this case. The informant had in the past also launched false prosecution against him in which he had been acquitted. Appellant Prakash claimed his involvement in the incident on account of enmity. Appellant Man Singh claimed that his Tau’s son Ganga Singh appeared as a witness in the murder of Khushi Ram and, therefore, he has also been involved. Appellant Kripal stated the same fact that in the murder of Khushi Ram his Tau’s Ganga Singh and Sri Krishna were witnesses, therefore, he has been falsely named in the incident as an accused. None of the accused have adduced any evidence in their defence.

11. The prosecution, in support of its case, had examined P.W. 1 Hukum Singh and P. W. 2 Krishan Sahai as eye-witnesses. P.W. 3 Kaptan Singh is the Head Moharir, who has prepared the Chick report and other G. D. entries. P. W. 4 Babu Ram Sagar is the Investigating Officer. P. W. 5 Dr. K. K. Jagatiani is the Medical. Officer, who conducted post-mortem of the four deceased persons.

12. Learned counsel for the appellants has submitted that presence of the two examined eye-witnesses is highly doubtful at the spot in the facts and circumstances of the case. P.W. 2 is wholly a chance witness. He is closely associated with the complainant. He was a witness for him in the past in some cases. He is directly inimical to some of the accused. Therefore, his testimony, individually, also cannot be relied upon against these appellants. It is further submitted by her that identity of all the accused could not be fixed since there is no source of light disclosed in the F. I. R. Only a Dhibari was shown to be burning inside of the fodder room, light of which shall not be available to the witnesses for identifying the assailants who were standing in the darkness at some distance. Occurrence had taken place in the fag end of the month of January. Sun in these days sets around 5.00 P.M. It is further contended that F. I. R. in the case is anti-dated and anti-timed. It was prepared in consultation with the police much later than the alleged hour. Admittedly, there was presence of some independent witnesses of the village but the prosecution failed to produce any one of them in support of their case. Virtually these witnesses were withheld for oblique motive. Jawahar with three others were arrested together with their respective weapons but the prosecution has chosen to send the weapon of only Jawahar to Ballistic Expert for examination. There is no explanation why this selective treatment was made to the weapon of Jawahar alone P.W. 1 Hukum Singh has been in the habit of implicating many persons of the village in false incidents. Except the I.O. no other witness of recovery of the gun or the pistol was produced in the trial by the prosecution and, therefore, the recovery from Jawahar could not be accepted. The medical evidence, it is lastly submitted, is wholly incompatible with the prosecution story.

13. In order to appreciate the submissions discussed above, made by learned counsel for the appellants, we have to very closely scrutinise the statements of P. W. 1 Hukum Singh Sahai. Hukum Singh is an inmate whose presence the appellants counsel has severely criticized and Kishan Sahai’s presence has also been challenged as wholly improbable. He is alleged to be a partisan witness. Standard of scrutiny vis-a-vis P.W.1 Hukum Singh is to be different. We have to be cautious in the examination of evidence of this witness. So far as P.W. 2 Kishan Sahai’s evidence is concerned, it shall be examined on the basis of probability especially of his presence at the spot when the incident occurred.

14. Before embarking upon scrutiny of the evidence of these two witnesses we would like to deal with the incongruity alleged in the medical evidence and the prosecution story by learned counsel for the appellants. Her main thrust in this regard is that except Natthu Lal there is no blackening, tattooing, charring in the injuries of the other deceased persons which shows that they were not assaulted in the manner as alleged by the prosecution from close range. The other contention is with regard to crushing injuries allegedly caused by butt end of the gun and the pistol on the skull of Tej Singh deceased.

15. We have carefully perused the injuries of Rajveer as noted down in the postmortem examination report. This deceased has suffered four gunshot injuries and on a close scrutiny we do not find any blackening, tattooing or charring in any of his injuries. One of his injuries, apparently, could be of a rifle, i.e. injury No. 1. In his other injuries, the area covered by the gunfire is sufficiently large in the entry wounds except injury No. 4 the dimension of which is 2 cm. x 3 cm. x muscle deep. These three injuries apparently are caused by some 12 bore weapon. In injury No. 4 the bullet is palpable which is indicative of the use of a pistol, a revolver or rifle.

16. So far as Tej Singh is concerned, he has suffered only three gunshot injuries, one of which is just 2 cm. x 1 cm. x through and through on the left side on forehead. Its exit wound is five times larger in dimension. The second injury is a lacerated wound 6 cm x 3.5 cm. x eyeball cavity deep involving root of nose. The third injury has blackening present around the wound and it was in an area as large as 11 cm. x 9 cm. From none of his injuries any bullet was recovered nor it was palpable. Some 15 small pellets in right arm and 20 in neck were certainly found embedded. It indicates that at least one shot was fired on him from a very close range.

17. Coming to Natthu Lal, tattooing was present in his first injury. Blackening and tattooing were present in injury No. 2.35 small pellets and one metallic bullet was recovered from his injuries. The bullet was recovered probably from injury No. 1. Thus, one of his injuries definitely was caused by a pistol, a rifle or a revolver. He was fired upon from a close range.

18. So far as Smt. Vidya Devi’s case is concerned, she suffered as many as three fire-arm entry wounds. Injury No. 1 has its exit wound. Injury No. 2 is an independent injury of a fire-arm on the front abdomen, and injury No. 3 too is an independent shot on the abdomen. In her case no blackening, tattooing or charring was found, meaning thereby that shots were fired on her from some distance, at least beyond two yards, if a gun or rifle was employed in her case but if country made pistols are used this condition may occur from a much closer distance. Weapons of all descriptions are with the assailants. Firing were resorted to from all these weapons. Absence of blackening, tattooing or charring in the injuries of some deceased persons, therefore, cannot form a ground for acquittal. Such inconsistencies are natural and they are bound to occur in the medical evidence especially where large number of assailants used different firearms. It is not a case of use of regular weapons. We, therefore, reject this submission as not only fallacious but also wholly misconceived. The submission appears very attractive on its face but once its gloss is removed it is wholly bereft of any merit.

19. However, coming to the case of assault on Tej Singh by butts of the guns and pistols, we find some substance in her submission. The injuries suffered has affected the eyeball and the root of the nose. It may be either a pellet causing exit from injury No. 1 of his (sic) or may be a single pellet entering into the eyeball. The eyeball appears to have gone in. Thus we find that this injury could not be the result of any crushing blows of the butts of the gun or the pistols. It apparently looks like a fire-arm Injury. The prosecution case in this regard is not free from ingenuity. This apparently was an improvement made during trial just to literally explain the lacerated wound reported on the person of Tej Singh by the Medical Officer. When the prosecution made an attempt to explain each and every injury, such fallacies are bound to occur. This, in our opinion, is a mistake of the Public Prosecutor and Investigating Officer. The evidence of these two witnesses in this regard is to be excluded from consideration. Such discrepancies in a murder trial of this magnitude are not to be given undue weightage if the witnesses otherwise hold their ground on main facts or basic features of the case.

20. The prime witness in this case is P.W. 1 Hukum Singh. Learned counsel for the appellants has seriously assailed his testimony. Her principal thrust was against his presence at the spot and for that purpose she has placed reliance on Ext. Kha-1, a letter that admittedly was sent by this witness to his uncle, who was on the day of incident in Etah jail. This witness had claimed his presence at the fodder room along with his sister-in-laws in his statement. He stated that they were taking out fodder for their cattle. His mother, father and both brothers, Raj Singh and Rajveer were present in the inner courtyard when these assailants entered there. On the exhortation by Jawahar Singh, these are the persons who killed his father and to avenge that murder kill them immediately, all the accused opened fire on them. Rajveer was killed in the courtyard itself, whereas Tej Singh in the verandah. When his parents bolted themselves inside a room, Shiv Charan fired upon the latch of the door to open it. All the assailants entered the room and fired upon these two inside the room killing them there. The assailants thereafter ran away in the north by opening the northern door of the house on its back. Incident, apart from him, was witnessed by Dal Chand and Krishna Sahai. These witnesses were residents of Akrabad, an adjoining village. They are brothers. Shiv Charan was armed with a rifle of .315 bore. Ram Laraite had a 12 bore gun and the other appellants had Kattas. They were 11 in all. Appellant Shiv Charan and Ram Laraite are friends of Jawahar. Ganga Singh, Sri Krishna and Ghanshyam are maternal uncle (Mausa) of appellant Jawahar Singh. Appellant Daya Ram is also a friend of Jawahar. Jawahar, Nahar Singh and Prakash are brothers. Father of Jawahar viz. Khushi Ram was murdered before the present incident. Daughter of appellant Prakash was also killed in that incident. In this way, Prakash and Nahar Singh and his brothers’ participation in the incident alone wasi probable. According to this witness, Man Singh and Kripal are also friends of Jawahar. In the murder of Khushi Ram and Meera he and his father were falsely nominated by appellant Jawahar. He admitted that before the two abovesaid incidents a dacoity had taken place in his house in which, Shiv Charan was an accused. He transcribed the report of this incident after the assailants fled from the spot. He proved his report as Ext. Kha-1. It was lodged by him at the police station. His father got the property of his material grand father and, therefore, he was residing in village Jodhpur. He pleaded ignorance whether Gulli was brother of Man Sahani, his maternal grand father. He further pleaded ignorance whether Khushi Ram’s grand father was Gulli or not. He also evaded response to the question whether Khushi Ram and Man Singh were related. Appellant Jawahar is son of Khushi Ram. He denied that Prakash, Nahar Singh, Ganga Singh, Ghanshyam and Sri Krishna appellants had any lien over the property of this Man Singh, his maternal grand father. He and his father were convicted in Khushi Ram’s murder case. He filed an appeal in the High Court against that conviction. They were released on bail by the High Court. Shiv Charan and Ram Laraite are brothers and are living in Naglapur which is 6/7 Kms. from P. S. Kampla. Jodhpur is just 2 Kms. from Kampla. Prakash, Sri Krishna and Ganga Singh were witnesses against them in the murder of Kushi Ram. He pleaded ignorance that some 6/7 years ago his father was assaulted by Ram Charan, Lila Dhar, Mange, Roshan Lal, etc. He also pleaded ignorance that Jawahar was also an accused in that case. He also claimed that he did not know whether Ram Charan etc. were convicted in that case and that Nehar Singh’s father, Dal Chand and Krishna Sahai were his witnesses in that case is also not accepted by him. However, he admitted that Dal Chand and Kishan Sahai are witnesses in this case. He admitted that the house in which this incident of four murders occurred was dismantled by him and now it is a barren land. His cattle were also tied in that house at that time. His father was also living in that house. At the time of incident he had two she buffaloes. He later on sold them out. In the south of this house Devi Dayal’s house is there. In between this house and Devi Dayal there is a land and just after the house of Devi Dayal in the south his another house is. He denied that the house where the incident occurred was used by them as Baithak and for tying the cattle. Their residential house was the other house. There was big gate in this house. In the east of the gate room for keeping the fodder was. He and other ladies concealed themselves in this room at the time of incident. The door of his fodder room opens in the north in the inner courtyard. No doors were there at that time though the frame was fixed. There are verandahs around the courtyard on two sides. There were two rooms also abutting these verandahs. His father and mother were killed in the eastern room. There was a door in another room which opened in the barren land. They used this land for evacuation. The verandah was 8/10 hand long and about 8 hand wide. Akrabad is about l 1/2 furlong in the west from his village Jodhpur. Dal Chand and Kishan Sahai have their fields in Akrabad also. They are agriculturists. They belong to backward community. He feigned ignorance whether Dal Chand and Kishan Sahai have a guava grove and field in his village. Akrabad is in the west of his house at a distance of 2 to 2 1/2 furlongs. In the south of his village a road leads east west. This goes to east from Akrabad and on this very the guava of Krishna Sahai is. He had also feigned ignorance whether Dal Chand and Kishan Sahai appeared in several cases for him as witnesses. He claimed that he was living in this very house at the time of occurrence and had entered fodder room just 5/10 minutes before the occurrence. His brother’s wives and his wife were taking out fodder with him. He was unable to give out the length and width of this fodder room. The room was full of fodder. They were stacking the fodder near the fodder cutting machine in the verandah. The west of that room where his parents were done to death. Some fodder was already lying there before these murders. His statement under S. 161 Cr. P. C. was recorded by the I.O. 2/3 days after the incident. He did not explain the omission in this statement that the fodder was collected near the fodder machine. The fodder was cut on the machine every morning and evening to feed the cattle. The assailants came in the house hurling abuses. When the assailants came inside the house these four persons were in the fodder room. This fodder room was Just in front of the room where his father was done to death. They did not raise any alarm on the arrival of the appellants. They concealed themselves in one corner of this room. No accused rushed to them. Till the assailants had not gone away they did not come out of this room. His mother and father raised alarm yet he and the other witnesses did not come out from this room. A Dhibri was burning inside this fodder room because in this room even during the day darkness prevail. Sun at that time had set, therefore, there was darkness. Whether it was raining or not he did not remember. Tej Singh was near the fodder machine. He was visible from the place of their concealment. Assailants surrounded the deceased persons from all sides. He stated that he cannot say which accused fired how many shots and how many of them struck the deceased persons. There was no light in the courtyard. There was also no light in that room where his parents were killed. Rajveer was killed just 4/5 steps in the east from the fodder room. Who fired on him he was unable to tell. He stated that Tej Singh was also surrounded from all sides. Fires were made from close distance. They came out of the fodder room 5/10 minutes after the departure of the assailants. When they came out, Kishna Sahai, Dal Chand were standing outside the main gate. They did not enquire from him who had killed his kith and kin because they already witnessed the incident. He did not know where his other brothers were. He has five brothers alive. Two younger ones were murdered. Tej Singh was married. He denied that he had any agricultural field in Dargah Hagla which is adjacent to village Jari where he has some agricultural land. Ram Rishi is living in Dargah Nagla. He calls him Chacha (uncle). His grand father and Ram Rishi look after his agriculture in village Jari. He denied any knowledge that Ram Rishi was confined in Etah Jail at the time of occurrence. He was shown a letter dated 24-1-1985. Signatures were also shown to him. He identified his signatures on this letter, it is marked as Ext. Kha-1. He claimed that this letter was sent by him on 24-1-1985 to Ram Rishi son on Badri Lal who was confined in District Jail, Etah. He wrote in this letter every detail of the incident. He denied the suggestion that at the time of occurrence he was in another house and ran away by Jumping down from there. He also denied that he did not see the incident. He admitted that in his house dacoity was committed, in which his licensed gun was taken away. Licensed gun stood in the name of his father. He had no litigation with Ram Laraite. He was also not a witness in Khushi Ram’s murder case nor he was present there. One criminal case is going on between him and Shiv Charan from before this murder. He and his grand father identified Shiv Charan in the dacoity case. His father’s licensed gun was recovered from him. Then corrected himself by saying that he alone had identified Shiv Charan. He knew Shiv Charan from before the day on which he went to identify him in jail. He never went to the village of Shiv Charan, i.e. village Hur. Ram Laraite also never visited his house. He used to visit his neighbour. He pleaded ignorance that any litigation was contested with the in-laws of Sheo Charan. He also denied any litigation with Kripal and Man Singh. He did not know who stood surety for him in his case under Section 302, I.P.C. His father was released after his release. His father-in-law and uncle-in-law were his sureties. He feigned ignorance whether Kishna Sahai and Dal Chand were his sureties in the murder case. He admitted that some other persons also reached the spot apart from Dal Chand and Kishan Sahai. They are Dulare, Ram Lal, etc. but he did not name any one of them as eyewitnesses in his F.I.R. or in his Section 161, Cr. P.C. statement. He did not know that Dal Chand and Kishna Sahai will depose in his favour. Though he did not have faith in them yet he named them in his F. I. R. witnesses of his village named in his statement earlier, had no relation with him. He reached police station at 7.45 p.m. The report was prepared by him at his house. He denied that the report was transcribed at the police station and after registration, the I.O. came to the spot at about 8.15 P.M. The I.O. did not find any country made pistol at the spot. Only spent cartridges were found there. He had not shown the burning Dhibri (lamp) to I.O. When the I.O. came to the spot that Dhibri was not burning. Dhibri was lighted whenever they took out fodder. I.O. came to the spot and immediately thereafter went back to the police station leaving a few constables at the spot. S.I. who went back to the police station met him on the next day when the dead bodies were sealed, meaning thereby that the inquest were prepared the next morning. His statement was taken down-toy the I.O. on the next day. When his father’s gun was looted he was in his other house. He, his mother and the father were living in the new house at the time of occurrence. Food was also prepared in this house. He was present in the Baithak When the murders took place. This is contrary to his statement made in examination-in-chief. He denied that he jumped from that Baithak and ran away. He denied that he lodged a false report against Shiv Charan and Ram Laraite. He denied any animosity with Daya Ram, but admitted that Daya Ram was a witness against him and his father in the murder of Khushi Ram. He also denied that Daya Ram’s name was included amongst the assailants on this account.

21. From a perusal of the entire discussion made above three questions emerge out which seek our serious attention. The first is whether Hukum Singh was present at all in this house or was present in another house, a little distance away. The second question is whether he could conceal himself without being noticed by the appellants into that fodder room which has no door leaves and was exposed to the accused persons from the courtyard since it opened in the north in the courtyard. What value could be attached to Ext. Kha-1, a document on which his signatures were clearly admitted by this witness. He has also admitted that whatever is written therein is a truthful narration of the events that occurred on 19-1-1985 in this house is the third question. On a most careful scrutiny of his evidence we are firmly of the opinion that the presence of this witness in that house where four persons (two brothers and the parents) were done to death was highly doubtful. His claim that he and his wife and two sister-in-laws (four in all) concealed themselves in a corner of this fodder room does not stand our scrutiny, especially where as many as two or three ladies were also hiding and the husband of one of them was killed in the courtyard. We, therefore, find it difficult to accept that she could neither scream nor rush to her husband when everything was visible to her from the place of her concealment. Moreover, wife of Tej Singh did not make any attempt to even find out whether her husband was alive after the assailants left the spot. If these witnesses could see the incident from inside the room then it is equally probable and possible that the assailants could also figure them out in this room. It would have thus next impossible for them to escape unscathed. It is moreso because the motive of the incident was to avenge the murder of father of Jawahar. This witness was an accused in this case and was convicted along with his father. The exhortation attributed to appellant Jawahar lends an unflinching assurance to it. In the light of the above discussions the second issue could also assume significance. The I.O. did not visit this fodder during investigation admittedly. He did not examine the probability of hiding of four persons in a corner of this room. This room was admittedly full of fodder also. As earlier discussed in such a situation out of 11 accused persons at least one must have noticed their presence in this room and as they had professed out an intention to eliminate the entire family they would not have spared any one of them or at least this witness had he been there. It is fortified further from the fact that they did not spare the lone woman present in the courtyard, Smt. Vidya Devi. The ruthless execution of the common object lends full assurance to what we have thus far discussed. These circumstances create a serious doubt in the presence of this witness at the scene of occurrence. It is further corroborated from the fact that according to this witness the fodder taken out from this room was stacked near the fodder chopper machine in the verandah. I.O. unerringly admits that he did not find any fodder stacked near this machine when he visited the spot around 8.00 P.M. This is yet another circumstance which further adds strength to our conclusion.

22. Now taking up Ext. Kha-1 on a serious scrutiny of the evidence of this witness we find that this letter was sent by him to Rishipal who was confined in District Jail, Etah, on that day. It was sent to him to communicate his anguish and pain on the loss of his parents and two brothers. In that letter he nominated only Shiv Charan and the words used therein were ‘Shiv Charan and his brother.’ About all other accused there was absolutely no reference in this letter. Apart from it, his admission that he gave in this letter a truthful narration of what happened on 19-1-1985 in his new house. In his evidence he stated that he was in the Baithak. From the suggestion made to this witness, Baithak is quite different a place from the fodder room. In his examination-in-chief he claimed his presence in the fodder room. Thus, from his own evidence it is apparent that this witness was not in the fodder room at all but was present in a room which in village parlance is called Baithak and used for the get-together of the family members as well as the people who visit the owner of the house. Therefore, it could be easily equated to a modern drawing room. Admittedly, the place of occurrence had no Baithak. There were only two rooms abutting the two verandah and the third room was fodder room itself. This witness had seven sons admittedly two of whom were killed in this incident. This house was constructed for his own use and for the use of one or two of his sons by his father. Admittedly, according to Ext. Kha-1 this witness jumped down from the house (residential) which admittedly was next to the house of Devi Dayal. House of Devi Dayal was separated by a bye lane from this house. In these circumstances, on hearing-gunshot reports emanating from his other house this witness sensed the danger and took to his heels in a prompt instructive reaction to the impending danger to his ownelf. In these circumstances we find it difficult to concur with the conclusion of the learned Trial Judge that this witness was present in the fodder room and witnessed this incident from there. In our opinion it was not only difficult for him to conceal in that fodder room without being noticed by assailants but also impossible to do so with three ladies one of whose husband was killed in the incident. This is an important feature and cannot be overlooked. The laches of the Investigating Officer also discredit the possibility of this witness concealing himself in the said room. He admittedly did not visit this room nor measured its length and breadth. He did not probe the possibility of four persons concealing themselves in this fodder room in any corner as alleged by this witness and whether from there it was possible for them to see the incident. This further lends assurance to our conclusion about this witness that he was not present in this house at all when this ghastly incident occurred.

22A. Now coming to the second eyewitness P.W.2 Kishan Sahai, we have serious doubts about his presence at the spot at the time of this incident. He is a resident of village Akrabad which, according to P.W. l was at a distance of 2 td 2 1/2 furlong from the place of occurrence. This witness deliberately reduced this distance to 1 1/2 furlong. But when we examined his statement very closely, we find that the distance would be farther than what they have disclosed. The pretext behind his presence at the spot was a visit to his guava grove situated in the east of the house of occurrenfce. According to P.W. 1, pathway to his guava grove was at sufficient distance from the house of the informant. This witness initially said that he came to his guava grove, stayed there for 5/7 minutes and then came to the spot but later on he stated that he did not go to the guava grove on that date and straightway came to the house of Natthu Lal. He further stated that road to his guava grove passes through the house of Natthu Lal which is a perfect lie. P.W. 1 Hukum Singh contradicts him on this unequivocally. As earlier stated, his route to grove long away from the house of Hukum Singh. From his statement it is clear that he, for the first time, came to know that Natthu Lal was living in his new house where the incident occurred, meaning thereby that this witness for a long did not visit the house of this witness. We find ourselves unable to accept it in view of their evidence showing proximity in their relations. Apart from it, he is a partisan witness and is always present to help the deceased and the informant. He appeared as a witness in a criminal case along with his brother Dal Chand for Natthu Lal. It is clear from their evidence that Natthu Lal was leading one group in the village and appellant. Jawahar Singh’s father was leading another group. This witness stood surety along with his brother for P.W. 1 Hukum Singh. Though Hukum Singh tried to avoid response to this suggestion but ultimately admitted it. The manner in which this witness behaved after the incident further creates serious doubt in his presence at the spot of occurrence. He did not disclose about this incident to anyone in the village of occurrence nor in his own village. Had he been a witness of this incident he could not have maintained such a stoic silence. He did not go even to the Pradhan Shamsher who was the Pradhan of his village as well as village Jogpur. Both the Villages have a common Chaukidar. He did not even call the Chaukidar to send information to the police station. According to him he did not have any talks with Hukum Singh also. This is yet another circumstance which, not only create serious doubt in his presence at the spot at the relevant time but also in the presence of Hukum Singh at the spot on the particular time and date. Had Hukum Singh been there in that house, as stated by him, this witness on his entry must have come across him and must have had some talks with him especially when their friendship appears to be very sturdy and well cemented. In these circumstances, we are of the opinion that neither this witness nor Hukum Singh were present at the spot on the relevant date and time. Hukum Singh, in our opinion, was present, as disclosed by him in his letter Ext. Kha-1 in the Baithaka of his house. His statement that he jumped from the roof of his house and ran away seems to be more reasonable and possible. Had he been there he could not have escaped bullets. He did not see any one inside the courtyard of his house where the two Other brothers were done to death with his parents except witnesses of the F.I.R. they were also standing outside his house.

23. There is yet another circumstance which creates serious doubt in the presence of this witness, i.e. complete absence of any investigating Officer. His case that he got himself busy in the search of the assailants on that night, the entire night of 19th and the investigative activities were taken up at the spot only on 20th clearly mean that the surviving male members of the family of the deceased for fear to their lives ran away from the spot and were not available during the night. Had any one being available to the I.O. this kind of approach to the investigation should not have been there. Strong posse of police force was present at the spot on the night of occurrence itself. He should have easily deputed any one of the S. I. present at the spot for the search and arrest of the accused persons had there been an F. I. R. in existence during night.

24. The registration of the F.I.R. on the date of occurrence itself is in jeopardy. The prosecution version that this case was registered at the police station at about 7.45 P.M. on 19-1-1985 when tested in the presence of many acts of omission and commission by the Investigating Officer in the light of the above discussed facts will make it abundantly clear that there was no F. I. R. in existence until the preparation of the inquest memos. The special report and the copy of the F. I. R. and the chick reports were not sent to senior officials including C.O. promptly as required by Rule 101 of the Police Regulations. This is an admitted fact that these papers were sent on 21-1-1985. The explanation that by the Head Moharir P.W.3 Kaptan Singh, leaves hardly any room for doubt in this fact. P.W.3 stated that after registration of the F. I. R. these papers were sent to these officials on 21-1-1985 because 20th was Sunday. This may, to some extent, explain the delay in sending the special report and the copy of the F.I.R. to the Judicial Magistrate, but in no manner it explain the delay in sending the special report, and paper to the senior officials (S. P. and other officials). Offices of the above officials are not closed even on Sundays, it is a common knowledge. Special messages of such heinous offences are received round the clock. Therefore, this explanation per se is false and was given only to explain this delay and to save this F.I.R. The other serious complication arises from the fact as admitted by the Investigating Officer that in the wireless message only number of the accused was given but no names of any accused was mentioned therein. Admittedly the wireless message was sent from the police station. P.W.3 Head Moharir had prepared the wireless message and despatched the same to the senior officials. It also admitted that the copies of wireless messages must be in the police record kept at the concerned police station, but neither the Court tried to summon them nor the witnesses (P.Ws. 3 and 4) have bothered to produce them in court. In the circumstances the admission by the I.O. that the names of the accused persons and the names of the deceased were not mentioned in the wireless messages has serious impact on the authenticity of the F. I. R. Probably I.O.received some message from any individual including the Pradhan of the Village or Chaukidar about this incident that is how he reached the site of occurrence. The news of these murders must have spread in entire village and vicinity like wild fire. We have no doubt that the incident took place in the early hours of night. The Pradhan must have made some communication to the police station regarding these murders. As earlier discussed the male members of the family of deceased must have taken to their heels on hearing the gunshot reports coming from their other house. It is also apparent from the conduct of Hukum Singh exhibited in Ext. Kha-1. This witness did not speak about the presence of any of his other four brothers in his cross-examination. Non-putting of the dates on the parchas of the case diary prepared on 19th, 20th, 21st and 22nd under the signature of the Circle Officer is also relevant in this context. On the G. D. dated 19th under the signatures of the Circle Officer no date further lends assurance that the general diary of the police station pertaining to the registration of the offence must have been left open till preparation of the F.I.R. on the return of Hukum Singh. These circumstances not only heavily discredit their evidences but also create doubt in the existence of F. I. R. at the alleged time and date.

25. Not a single witness of the village was examined by the I.O. admittedly, nor the prosecution has dared to produce any one of them during trial. This house was surrounded by several houses. After hearing the gunshot reports many people have come out in the open and reached this house to find out what is going on and why these gunshot reports. As soon as the assailants left the spot the witnesses would enter the house and notice every thing including the presence of Hukum Singh at the spot. Non-production of such witnesses of locality unerringly raises an adverse inference against Hukum Singh especially and Kishan Sahai also. Kishan Sahai claimed to have stayed at the main gate of this house initially for 5/7 minutes after the assailants fled from northern door of the house in its back. If Kishan Sahai could enter the house these next door neighbours will not keep themselves aloof. They would also force their entry. Therefore, the non-examination of any of these probable witnesses of the locality during Section 161, Cr. P.C. statement or in court in our opinion is fatal for the prosecution. Presence of some such witnesses was admitted to P. W. 1. He named a few of them in his statement.

26. In the light of all those discussions, we are not inclined to place any implicit re liance on the evidence of these two witnesses.

27. Coming to the Recovery of pistol from Jawahar which, according to the Ballistic Expert, was on comparison with the recovered spent cartridges was used in the crime. We are of the firm opinion that since no link evidence about its safe and proper custody in the Sadar Malkhana or in the Malkhana of police station was given by the prosecution, no such evidence was also brought on record as to from where it was called for being sent to the Ballistic Expert this recovery evidence does not inspire confidence. The arrest of the accused persons, Jawahar and some others, was effected on 28-1-1985, i.e. days after the occurrence. It does not stand to our reason that till then the barrel was not cleaned by the accused. There is no proper evidence of it being sealed at the spot. Admittedly the bundle did not bear the signatures of any independent witness. In these circumstances, we find ourselves unable to accept this recovery of a pistol from the appellant Jawahar and also the prosecution evidence regarding its use in the offence. It may not be improbable that the weapon was fired upon and later on those cartridges were sent for comparison to the Ballistic Expert. Absence of any link evidence that the pistol and the spent cartridges recovered from the spot on the date of incident were kept in safe custody free from any possibility of it being tampered impelled us to come to the above conclusion. This is a serious lacuna occurring in the prosecution evidence and we cannot ignore it from our consideration. We, therefore, are inclined to reject this evidence.

28. So far as the medical evidence is concerned, we have already discussed that there is some incongruity in the prosecution version and the medical evidence regarding butt-end of pistols and gun but in our opinion that is of not much consequence. The incident undoubtedly was executed in a most ruthless manner by the miscreants. According to the prosecution, it was 5.30 P.M. on 19-1-1985. But the fact that some Dhibari was burning near the fodder cutting machine which initially was admitted to witness Hukum Singh but subsequently he amended and said that the Dhibari was burning only in the fodder room is indicative of the fact that it was already dark when the assailants decided to execute their design. In darkness from a distance of 15/16 steps as noted by the I.O. from the well inside the courtyard where Tej Singh was done to death it may not have been possible for these, witnesses to identify the miscreants who were standing in darkness without any light. In January normally by 5.30 P.M. darkness drops its curtain totally and the visibility becomes excessively poor identification of any miscreant, in our opinion, is a highly doubtful event. P.W. 1 Hukum Singh’s presence in this house is highly doubtful and is bellied by the contents of Ext. Kna-1. Deep seated enmity between the informant and most of the accused persons are no secret, it is rather acknowledged so these names were bound to figure in his report on account of heavy suspicion. They were already convicted for the murder of father of appellant. Appellants, therefore, hardly had any immediate grouse.

29. In these circumstances we have no option but to allow this appeal and acquit these appellants of the charges for which they were convicted and sentenced. In the result we allow these appeals and set aside the order of conviction and sentence passed by the learned Addl. Sessions Judge against these appellants. These appellants are acquitted. They are on bail. They need not surrender. Their bail bonds are cancelled and sureties are hereby discharged.