High Court Punjab-Haryana High Court

Dilbag Singh vs State Of Haryana on 26 February, 2009

Punjab-Haryana High Court
Dilbag Singh vs State Of Haryana on 26 February, 2009
   Crl. Appeal No.43-DB of 2000.
   Crl. Appeal No. 44-DB of 2000.   1


IN THE HIGH COURT OF PUNJAB AND HARYANA
       AT CHANDIGARH.


                       Crl. Appeal No. 43-DB of 2000.
                       DECIDED ON : 26.2.2009


Dilbag Singh

                                    Appellant.

                   VERSUS
State of Haryana

                                    Respondent.

                       Crl. Appeal No.44-DB of 2000.
                       DECIDED ON : 26.2.2009


Kuldeep Singh

                                    Appellant.


                   VERSUS

State of Haryana

                                    Respondent.




CORAM :HON'BLE MR. JUSTICE JASBIR SINGH.
       HON'BLE MR. JUSTICE JORA SINGH

Present: Mr. R.S.Cheema, Sr.Advocate, with
         Ms. Tanu Bedi, Advocate, for
         appellants.

        Mr. K.S.Godara, Deputy Advocate
        General, Haryana.
      Crl. Appeal No.43-DB of 2000.
     Crl. Appeal No. 44-DB of 2000.         2


JORA SINGH,J.

Dilbag Singh filed Criminal Appeal No.

43-DB of 2000 and Kuldeep Singh filed Criminal Appeal

No. 44-DB of 2000 to impugn the judgment dated

4.12.1999 and order dated 8.12.1999 rendered by

Additional Sessions Judge, Karnal in Sessions Case No.

157 of 1999; Sessions Trial No. 210 of 1999 bearing

First Information Report No. 1093 dated 26.12.1990,

registered under Section 460 of the Indian Penal Code,

at Police Station City Karnal whereby they were

convicted under Section 460 of the Indian Penal Code.

Dilbag Singh also convicted for the offence punishable

under Section 25 of the Arms Act. Appellants-accused

were sentenced as under:-

“Both the accused were sentenced to

undergo life imprisonment for life under

Section 460 of the Indian Penal Code;

Further more accused Dilbag Singh

was hereby sentenced to undergo rigorous

imprisonment for one year for the commission

of offence punishable under Section 25 of the

Arms Act.”

Separate challan was presented against

Joginder Singh accused. Vide judgment dated
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 3

16.11.1999, he was acquitted of the charge levelled

against him.

Against acquittal of Joginder Singh, no appeal

was preferred by the State.

Prosecution story, in brief, is that Surinder

Kumar complainant was serving in PWD B&R as S.D.O.

Accordingly to him, his office was situated near I.T.I

Chowk Kunjpura Road, Karnal. On 21,12,1990 Surinder

Kumar had withdrawn amount from State Bank of India,

Mall Road, Karnal for making payment to the labourers.

Out of the above said amount, an amount of

Rs.1,30,000/- was got transferred from the chest of

Provisional Division No.3 to his own chest. Payment was

kept in the chest in the presence of Zile Singh SDC. One

key of the chest was with the complainant and the

second key was with Zile Singh SDC. On 22.12.1990

complainant had distributed some payment to the local

labour at about 7.30 P.M. and Muster roll was placed in

the chest after payment. On Sunday, Rs.37,000/- was

distributed amongst the labourer. Balance amount was

in the chest. Rs.30,000/- brought from the Bank was

already in the chest for payment to the labourers and

payment of Petrol and Diesel bills etc. Payment was to

be distributed on 26.12.1990.On 22.12.1990 complainant
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 4

and Zile Singh SDC had gone to their respective houses.

Shugan Chand Beldar was on duty as Chowkidar since

14.12.1990 in place of Nand Ram Chowkidar. On

26.12.1990 at 9 A.M. complainant came and the office

was found locked. Shugan Chand Chowkidar was not

present there. Sultan Beldar was sent to locate Shugan

Chand Chowkidar but Shugan Chand Chowkidar was

not available. Lock of the office was broken. Shugan

Chand Chowkidar was found lying dead on the cot with

injuries on his person. The chest was found open and

about Rs.1,12,000/- were stolen from the chest. An iron

rod was lying near the chest. Some unknown assailants

had stolen the cash by damaging the chest, after

murdering Shugan Chand Chowkidar. Statement of

Surinder Kumar SDO was recorded by Fateh Singh Sub

Inspector when he had gone to the Police Station.

In view of the statement of Surinder Singh

SDO, formal First Information Report was registered.

Special Report was sent to the Ilaqa Magistrate.

Wireless message was sent to summon Forensic Science

Laboratory team and dog squad.

Police party headed by Fateh Singh Sub

Inspector had gone to the spot. Inquest report was

prepared. Photographer was also arranged. Dead body
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 5

was sent for post mortem examination. Rough site

plan with correct marginal notes was prepared. Blood

stained earth, locks Darri, iron rod, pair of shoes were

lifted from the spot. Blood stained earth was lifted from

the spot and made into a sealed parcel. Sealed parcel

along with other articles lifted from the spot were

taken into police possession vide separate memos

attested by the witnesses. Sealed parcel of the clothes

worn by the deceased was produced before Fateh Singh

Sub Inspector . Parcel was taken inot police possession

vide memo attested by the witnesses.

After that, Om Parkash Inspector had carried

out the investigation of the case. On 26.12.1990 Om

Parkash Inspector had recorded the statement of Zile

Singh SDC. On 1.1.1991 police party headed by Om

Parkash was present near Railway Chowk, Gharaunda.

Surinder Kumar SDO met the police party at about 9.30

A.M. In the meantime, Dilbag Singh was noticed near

the chowk. He was apprehended. On search of the

accused one revolver and two live cartridges were

recovered. Regarding recovery of armed and

ammunition, separate case was registered against

Dilbag Singh. Accused was interrogated and on

interrogation accused suffered disclosure statement that
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 6

he has kept concealed the stolen money in the “Turi

Wala Kotha”. He knew about the same and can get the

same recovered. As per disclosure statement suffered by

the accused, accused got recovered Rs.47403/- from the

specified place along with acquaintance roll. Cash along

with acquaintance roll was taken into police possession

vide separate memo attested by the witnesses. After that

police party had gone to the fields of Kuldeep Singh. He

was also apprehended and interrogated. Accused

suffered disclosure statement that he has kept

concealed cash in envelop in the kotha. He knew about

the same and can get the same recovered. As per

disclosure statement, accused got recovered Rs.63,803/-

from the specified place. Amount with envelope was

taken into police possession vide separate memo attested

by the witnesses.

Third accused Joginder Singh was arrested

from village Staundi. Accused was interrogated but no

recovery was effected from him.

On return to the Police Station, case property

was deposited with the MHC.

On 2.1.1999 accused Dilbag Singh was again

interrogated. He suffered disclosure statement that he

has kept concealed a bunch of keys near the Krishna
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 7

Mandir, Kunjpura Road. He told that he knew about the

same and could get the same recovered. In pursuance of

the disclosure statement, accused got recovered bunch of

keys from the specified place. Keys were taken into

police possession vide separate memo attested by the

witnesses.

On 3.1.1999 Dilbag Singh accused was again

interrogated. Dilbag Singh suffered disclosure

statement that he has kept concealed a knife in his

house. He knew about the same and could get the same

recovered. In pursuance of the disclosure statement,

accused got recovered a spring actuated knife . Sketch

of the spring actuated knife was prepared and was

taken into police possession vide separate memo attested

by the witnesses. Case property was deposited with the

MHC.

After completion of investigation, accused were

challaned.

The Case was committed to the Court of

Session for trial.

All the accused were charged under Sections

460 I.P.C. to which they pleaded not guilty and claimed

trial.

Dilbag Singh accused was separately charged
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 8

under Section 25 of the Arms Act. Accused pleaded not

guilty and claimed trial.

In order to substantiate the charges, the

prosecution examined PW-1 Dr. R.A.Mittal who had

conducted post mortem examination on the dead body of

Shugan Chand son of Shri Parsa Jhinwar on 26.12.1990

and found the following injuries on his person:-

1. Incised wound 1.5 cm x 1.5 cm was present

over left side of neck on anterior-lateral

aspect in the middle. It was 5 cm deep and

horizontally probing could be done upto 10

cm. Major vessels on this side were cut.

2. Incised wound of 2 cm x 1 cm size was

present over left side of neck running

transversely 1 cm from mid line in middle

part of neck. It was 5 cm deep.

3. Incised wound 3 cm x 1.5 cm was present

over left side of lower part of abdomen 9 cm

infero-lateral to umbilicus. It was 1 cm deep.

4. 1 cm above and lateral to injury No.3, there

was another incised wound of 3 cm x 1.5 cm

size it was 9 cm deep, small intestine had

come out of it.

5. Incised wound of 2.5 cm x .5 cm was present
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 9

over left side of abdomen in upper part. It

was 5 cm supero-lateral to umbilicus. It was

.5 cm deep.

6. Incised wound of 3 cm x 2 cm size was

present over right side of abdomen in lower

part. It was 9 cm deep and was 10 cm lateral

to umbilicus.

Cause of death as per opinion of the Doctor was

due to shock and haemorrhage. Injuries were ante

mortem in nature and sufficient to cause death in

ordinary course of nature. Probable duration that

elapsed between death and post mortem was within 48

hours.

PW-2 Manohar Lal had prepared scaled site

plan Ex. PD.

PW-3 Kanshi Ram Clerk stated that he used to

prepare TA bill and acquaintance roll. Ex.PE was

prepared by him on 19.12.1990.

PW-4 Kiru Ram brother of the deceased had

identified the dead body of Shugan Chand

PW-5Head Constable Om Parkash had

delivered special report to the Ilaqa Magistrate at 1.55

P.M. on 26.12.1990.

PW-6 Ram Singh Clerk stated that he had sent
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 10

sanction order of crossing the efficiency bar of Shri

R.P.Sharma, Sub Divisional Engineer after making entry

in the despatch register on 29.11.1990.

PW-7 Constable Siri Krishan; PW-8 Constable

Jai Ram; PW-9 Head Constable Chand Singh and PW-10

MHC Bhim Singh had tendered their affidavits Ex. PH,

Ex.PJ. Ex.PE and Ex.PL respectively.

PW-11 Zile Singh SDC and PW-12 Surinder

Kumar SDO (complainant) in this case have supported

the prosecution story by saying that Sughan Chand was

Chowkidar in the office. On the intervening night of

21/22.12.1990 Dilbag Singh and Kuldeep Singh came to

office at 3 A.M. On 26.12.1990. Sughan Chand was

found murdered in the office. Surinder Kumar SDO

further stated that he had withdrawn payment from the

bank for making payment to the labourers. Rs.30,000/-

was already lying in the chest. Some of the amount was

brought from Divisional Office. On 21.12.1990 total

cash in the chest was Rs.1,30,000/-. An amount of

Rs.37000/- was distributed to the labourers. Remaining

cash was to be distributed on 23.12.1999. On that day,

Junior Engineer was not available. Amount was to be

distributed on 26.12.1990. Shugan Chand was murdered

in the office. Chest was found broken. Cash was stolen.

Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 11

He had lodged report to the police and later on in his

presence, Dilbag Singh got recovered cash, acquaintance

roll. Kuldeep Singh also got recovered cash, and one

envelope.

PW-13 Head Constable Raghbir Singh had

tendered his affidavit Ex.PV.

PW-14 Assistant Sub Inspector Raghbir Singh

was with the police party of Om Parksash and in his

presence case was investigated.

PW-15 Inspector Fateh Singh had initially

investigated the case in hand.

PW-16 Inspector Om Parkash had partly

investigated the case. He had arrested Dilbag Singh and

Kuldeep Singh on 1.1.1991 and as per disclosure

statement got recovered cash, Muster Role, key and

envelop etc.

After close of prosecution evidence, the

accused were examined under Section 313 Cr.P.C. to

explain the allegations levelled against them. Accused

denied all the allegations and claimed to be innocent.

Defence version of Kuldeep Singh was that

half killa of land was owned by Bijay Singh and the

same was to be purchased by them. Bijay Singh had

demanded Rs.75,000/- but they were ready to pay
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 12

Rs.60,000/-. An amount of Rs. 50,000/- was borrowed

from Daya Nand son of his maternal uncle, Arjan. An

amount of Rs.65,000/- was taken away by the police from

his house on the allegation that number of currency

notes are to be tallied with the currency notes stolen

from the PWD office. Money was not returned inspite of

repeated requests and the same was utilized to implicate

him in the present case.

Defence version of Dilbag Singh and Joginder

Singh was that they were innocent.

In defence, Doctor P.K.Bhatia appeared and

stated that he had medico legally examined Dilbag

Singh. Disability certificate Ex.PE was issued.

Disability was 70%.

DW-2 Daya Nand stated that he was owning

land. Suger Cane was supplied to the mill. Payment

was received from the mill. Rs.50,000/- was given to

Kuldeep Singh to purchase land.

DW-3 Bijay Singh stated that he was owning

about 8-1/2 killas of land. ½ killa was to be sold to

Kuldeelp Singh in the sum of Rs.80,000/- but Kuldeep

Singh was ready to pay Rs.50,000/-.

DW-4 Mange Ram stated that he was going

towards the fields. Police was seen near the house of
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 13

Kuldeep Singh. Police had recovered some amount. He

was requested to sign the document but he had not

agreed to sign.

DW-5 Samay Singh Record keeper had brought

record of Sugar mill and proved payment sheets Ex.DF,

Ex. DG and Ex.DH.

DW-6 Rajinder Singh Clerk of Co-operative

Sugar Mill stated that vide payment sheets Ex.DF,

Ex.DG and Ex.DH. payment of sugar cane was given to

the supplier.

We have heard learned defence counsel for the

appellants, Mr. K.S.Godara, Deputy Advocate General,

Haryana for the State and have gone through the file

very carefully and thoroughly.

Defence counsel for the appellants-accused

argued that case is based on circumstantial evidence.

There is no direct evidence. According to the story

Shugan Chand was Chowkidar in the office of PWD

B&R. He was on duty on the intervening night of

25/26.12.1990. On the next day, he was found murdered

in the office. Cash was found stolen from the chest.

Only evidence on the file to connect the appellants-

accused with the crime is that on the intervening night

of 21/22.12.1990 Dilbag Singh and Kuldeep Singh had
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 14

slept in the office from 3 A.M. to 6 A.M as per Zile Singh

SDC. Second link is the recovery of cash as per

disclosure statements but prosecution story inspires no

confidence because Zile Singh was SDC. He was staying

in village Charao situated at the distance of seven

kilometer from the office. There was no cot or bed.

Zile Singh was not expected to stay in the office. Zile

Singh in his cross examination admitted that Kuldeep

Singh did not work in his office. Finger prints were

lifted. Lock of chest was intact but the chest was found

open. He did not supply his finger prints. Police was

requested not to take his finger prints. He did not

disclose to anybody that on the intervening night of

21/22.12.1990 Dilbag Singh and Kuldeep Singh had

slept in the office. Stay of Dilbag Singh and Kuldeep

Singh from 3 A.M. to 6 A.M. on the intervening night

of 21/22.12.1990 is not correct one. If finger prints were

available then why Zile Singh SDC was not willing to

supply his finger prints. Finger prints of the appellants-

accused were not got compared with the disputed finger

prints lifted from the spot. Surinder Kumar SDO is the

next witness but his statement is also without any

evidentiary value. There was no idea to withdraw heavy

payment from the Bank on 21.12.1990, when 23, 24 and
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 15

25.12.1990 were not the working days. An amount of

Rs.37,000/- was distributed. Remaining amount was to

be distributed on 23.12.1990 but no explanation why

amount was not distributed. Explanation put forward by

Surinder Kumar was that Junior Engineer was not

available. But nothing on the record that concerned

Junior Engineer was not on duty. On 1.1.1991 Surinder

Kumar was present near Railway Chowk Gharonda and

per chance police party was seen headed by Om Parkash

Inspector. First disclosure statement suffered by Dilbag

Singh is dated 1.1.1991. As per disclosure statement, an

amount of Rs.47403/- with Muster roll was recovered.

Muster roll was not a valuable document. There was no

idea to keep Muster roll with cash. Then Kuldeep Singh

got recovered cash and envelope as per disclosure

statement but envelope not on the file. No explanation

where envelope has gone. There was no identification

mark on the cash. Appellants-accused were not expected

to keep official envelope. Again, there is disclosure

statement dated 2.1.1991 by Dilbag Singh. As per

disclosure statement, bunch of keys was recovered.

Third disclosure statement is dated 3.1.1991 and as per

disclosure statement spring actuated knife was

recovered but knife was not sealed as per Investigating
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 16

Officer. Money was withdrawn on 21.12.1990. On

22.12.1990 was working day. Payment was distributed

on that day. When Dilbag Singh and Kuldeep Singh were

not known to Zile Singh SDC and no test identification

parade was arranged then story is doubtful that Dilbag

Singh and Kuldeep Singh had gone to the office of PWD

B&R and had slept there from 3 A.M. to 6 A.M. When

finger prints were available then question is why finger

prints of Zile Singh SDC and Surinder Singh SDO were

not taken for comparison. They were facing

departmental inquiry. Possibility of mischief at the

hands of Zile Singh SDC and Surinder Kumar SDO

cannot be ruled out. One revolver and two cartridges

were recovered from Dilbag Singh. Separate case was

registered under the Arms Act. Dilbag Singh was

acquitted of the charges levelled against him. That

means story qua arrest, recovery of revolver and

cartridges was found to be doubtful, that is why, Dilbag

Slingh was acquitted of the charge levelled aginst him.

One of the appellants-accused namely Dilbag Singh is

handicapped. Disability was 70%. Recovery of cash was

effected from a room which was not owned by Dilbag

Singh, particularly, when he cannot walk properly

without help. Recovery of cash from the “Turi Wala
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 17

Kotha” is also doubtful. In fact, Zile Singh and Surinder

Kumar SDO to save their skin had arranged the money

and the same was shown to have recovered as per

disclosure statement suffered by Kuldeep Singh and

Dilbag Singh. No recovery from Joginder Singh. Chain

of circumstantial evidence is not complete. Evidence on

the file was not properly appreciated.

Mr. K.S.Godara, Deputy Advocate General,

Haryana argued that Shugan Chand was Chowkidar in

the office of PWD B&R. On 21.12.1990, Surinder Kumar

SDO had withdrawn payment from the Bank for

distribution to the labourers. Some of the amount was

distributed. Remaining amount was kept in the chest.

On the intervening night of 21/22.12.1990, Dilbag Sing

and Kuldeep Singh had slept in the office from 3 A.M.

to 6 A.M. On 22.12.1990, Zile Singh SDC and Surinder

Kumar SDO, had gone to their respective houses.

Payment lying in the chest was to be distributed on

26.12.1990 but on the intervening night of

25/26.12.1990, Shugan Chand was found murdered in

the office. As per disclosure statement suffered by

Dilbag Singh and Kuldeep Singh, payment was

recovered along with muster roll, bunch of keys and

knife. Zile Singh, SDC and Surinder Kumar SDO had no
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 18

enmity with the appellant-accused. Evidence on the file

was rightly appreciated by the trial court to hold that

chain of evidence is complete.

First submission of learned defence counsel

was that case is based on circumstantial evidence. No

eye witness but chain of circumstantial evidence is not

complete. No documentary evidence on the file as to how

much amount was withdrawn from State Bank of India

on 21.12.1990 and how Rs.1,30,000/- was got

transferred from the chest of Provisional Division No.3

to the chest of the complainant. As per story, some of

the amount was distributed to the labourer on

22.12.1990 but regarding distribution, no documentary

proof on the file Rs.37,000/- was distributed on Sunday

but as per First Information Report on 22.12.1990,

complainant and Zile Singh SDC had gone to their

respective houses, regarding distribution of Rs.37,000/-

on Sunday no proof on the file story qua withdrawal

and distribution is doubtful. Submission of Learned

defence counsel seems to be reasonable one. When

payment is withdrawn from the Bank by any office,

then cheque is issued. Regarding issuance of cheque

and receipt of payment entry is made in the register, but

no receipt on the file whether payment was against
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 19

cheque and in case, payment was withdrawn from the

Bank and how much payment was withdrawn then who

had collected the payment. Regarding withdrawal of

payment, no entry in the record. Rs.1,30,000/- was got

transferred by the complainant to his own chest but

regarding withdrawal of Rs.1,30,000/- from the main

chest and transfer to his own chest by the complainant,

again no record. Rs.30,000/-was already lying in the

chest, but regarding this payment, again no proof.

According to the First Information Report on

22.12.1990, after distributing some payment, Zile Singh

SDC and Surinder Kumar SDO had gone to their houses,

then the question is as to how much payment was kept

in the chest by the complainant till the close of his office

on 22.12.1990. If complainant had gone to his house on

22.12.1990, then how Rs.37,000/- was distributed on

Sunday. Record is maintained in the office as to how

many were the labourers and to whom payment was

made. Without record, it is very easy to state that

payment was withdrawn from the Bank. Some of the

payment was distributed and remaining amount was

kept in the chest. So, story qua withdrawal of payment

from the State Bank of India, Karnal and distribution of

some payment is not genuine one.

Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 20

Next submission of learned defence counsel

was that as per evidence, Dilbag Singh and Kuldeep

Singh had gone to the office of complainant on the

intervening night of 21/22.12.1990 and had slept in the

office from 3 A.M. to 6 A.M. Dilbag Singh and Kuldeep

Singh were not known to Zile Singh SDC or the

deceased, then there was no idea to allow Dilbag Singh

and Kuldeep Singh to sleep in the office. Story qua last

seen is also doubtful.

We have gone through the evidence on the file

and agree with the submission of learned defence

counsel. Zile Singh SDC admitted in cross examination

that his village is at a distance of 105 kilometer. He was

staying in village Chayo situated at a distance of seven

kilometers. Kuldeep Chand and Dilbag Singh were not

known to him and admitted that Kuleep Singh did not

work in his office. Zile Singh was confronted with the

statement under Section 161 Cr.P.C. In the statement,

Zile Singh SDC stated that Kuldeep Singh had worked in

his office for few days. No record on the file whether

Kuldeep Singh and Dilbag Singh had worked in the

office of PWD B&R at any stage. Kuldeep Singh and

Dilbag Singh were not from the village of the deceased.

They are from village Gagsina, whereas the deceased
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 21

was resident of village Uchha Samana. No evidence on

the file that Kuldeep Singh and Dilbag Singh had ever

worked with the deceased or Zile Singh SDC or Surinder

Kumar SDO. Before the present occurrence, Dilbag

Singh and Kuldeep Singh had no litigation either with

the complainant and Zile Singh SDC or the deceased

then the question is how Dilbag Singh and Kuldeep

Singh had gone to the office of PWD B&R on the

intervening night of 21/22.12.1990 and had slept in the

office from 3 A.M. to 6 A.M. Zile Singh SDC was not in a

position to state that Dilbag Singh and Kuldeep Singh

came to his office on the intervening night of 21/22.

12.1990 and had slept from 3 A.M to 6 A.M. If Dilbag

Singh and Kuldeep Singh had slept in the office from 3

A.M. to 6 A.M. then Zile Singh SDC should have told the

police on 26.12.1990 that Dilbag Siongh and Kuldeep

Singh residents of village Gagsina came to the office and

had slept from 3 A.M. to 6 A.M. Statement of Zile Singh

is doubtful.

Defence counsel for the appellants-accused

submitted that lock of the chest was intact but the chest

was found broken. There was sub-chest but the same

was lying locked. Finger prints were available but no

effort was made to have finger prints of the complainant
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 22

and Zile Singh SDC. Zile Singh SDC in cross examination

stated that finger prints were lifted from the chest but

he did not supply his finger prints to the police. Surinder

Kumar SDO had also not supplied his finger prints to the

police. Police was also requested not to take their finger

prints. Surinder Kumar SDO appearing as PW-12 in

cross examination stated that he did not supply his

finger prints to the police. In case, finger prints were

lifted from the chest or any other article lying near the

place of occurrence, then there was no hitch for the

complainant and Zile Singh SDC to supply their finger

prints for comparison.

As discussed earlier, finger prints were lifted

from the spot but no effort was made to have the finger

prints of the appellants-accused for comparison. Finger

prints of the appellants-accused could easily be obtained

before the Magistrate for comparison with the disputed

finger prints. No explanation is forth-coming from the

side of the prosecution as to why finger prints of the

appellants-accused, Zile Singh SDC and Surinder Kumar

SDO were not taken.

Next submission of the learned defence counsel

was that an effort was made to connect the accused with

the crime by effecting recovery of cash as per different
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 23

disclosure statements, Dilbag Singh was arrested on

1.1.1991. Revolver along with two live cartridges was

recovered. Separate case was registered again Dilbag

Singh, but in the Arms case, Dilbag Singh was acquitted.

Story qua arrest, recovery of arms and ammunition is

doubtful. On 1.1.1991, a sum of Rs. 47,403/- and muster

roll was recovered. As per disclosure statement, Kuldeep

Singh got recovered Rs.63803/- with official envelope.

But envelope is not on the file. No documentary proof

that cash recovered is the same which was stolen from

the official chest. On 2.1.1991 again Dilbag Singh was

interrogated. As per disclosure statement, bunch of keys

was recovered. Again on 3.1.1991, Dilbag Singh was

interrogated. As per disclosure statement, Dilbag Singh

got recovered knife on 4.1.1991. Dilbag Singh was

handicapped. Disability was 70% as per doctor

P.K.Bhatia, who appeared as DW-1. Recovery was from

the kotha. Place of recovery was open and accessible.

Owner of the kotha was not joined in the investigation of

the case. With 70% disability, Dilbag Singh was not in a

position to conceal cash in the kotha of some other

person. Dilbag Singh was tortured. Disclosure

statement was not made voluntarily. If Dilbag Singh

and Kuldeep Singh had stolen cash from the official
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 24

chest, then there was no idea to keep muster roll or

bunch of keys with them. After committing crime,

muster roll, keys or knife could easily be destroyed.

Submission of the learned defence counsel for

the appellants-accused is genuine one. Occurrence was

on the intervening night of 25/26.12.1990, Dilbag Singh

and Kuldeep Singh were arrested on 1.1.1991. Presence

of Surinder Kumar SDO at the time of arrest is not

natural one. While posted as SDO in the office of PWD

B&R, Karnal how Surinder Kumar had gone to the place

of arrest of Dilbag Singh appellant-accused. After the

arrest of Dilbag Singh on 1.1.1991, revolver with two

live cartridges was recovered, but under the Arms Act,

Dilbag Singh was acquitted of the charge levelled

against him. This fact is clear from the copy of the

judgment Ex.DA on the file. So, story regarding arrest

of Dilbag Singh and recovery of revolver and two live

cartridges is doubtful when story qua recovery is

doubtful then not safe to opine that as per disclosure

statement dated 1.1.1991. Dilbag Singh got recovered

Rs.47,403/- with muster roll. On the same day, Kuldeep

Singh got recovered Rs.63,800/- with official envelope

but envelope is not on the file. Cash was expected to be

retained by the appellants-accused and not the official
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 25

envelope. On 2.1.1991, again Dilbag Singh handicapped

was interrogated. As per disclosure statement, bunch of

keys was got recovered. If appellants-accused had

committed the crime, then there was no idea to keep

bunch of keys. As per Zile Singh SDC, lock was intact.

Chest was found open by breaking. On 3.1.1991 again

Dilbag Singh suffered a disclosure statement and got

recovered knife but knife was not found to be stained

with human blood. As per report of Forensic Science

Laboratory, Madhuban Ex.PEE/1 material was found to

be disintegrated. Recovery of cash, bunch of keys and

knife is doubtful.

Defence counsel for the appellants-accused

argued that conduct of Zile Singh SDC and Surinder

Kumar SDO is doubtful. Firstly, Zile Singh SDC had no

occasion to stay in the office, if he was telling the truth,

then he should have supplied his finger prints for

comparison. Zile Singh SDC as per his statement under

Section 161 Cr.P.C. used to sleep in the office, but in

Court stated that he was not sleeping in the office daily.

On the intervening night of 21/22.12.1990, Zile Singh

SDC had stayed in the office as per his version, but he

did not disclose this fact to the police. There was no

bedding or cot in the office. When Zile Singh SDC was
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 26

staying in the village situated at a distance of 7

kilometer from the office then he was not expected to

stay in the office during night time. There were holidays

after 22.12.1990 till 26.12.1990, then there was no idea

to withdraw heavy amount on 21.12.1990. If payment

was withdrawn on 21.12.1990, then it was very easy to

disburse the amount amongst the labourers. No request

should have been made to the police not to take their

finger prints. That means, there was something in the

mind of Zile Singh SDC that is why he was not ready to

supply his finger prints for comparison. Surinder Kumar

SDO was present at the time of recoveries, but his

statement is also without any evidentiary value because

he was facing inquiry qua the present occurrence. He did

not supply his finger prints. Submission of learned

defence counsel seems to be reasonable one. Occurrence

was on the intervening night of 25/26.12.1990. Zile

Singh had stayed in the office on the night of

21/22.12.1990, but there was not cot or bedding for

stay in the office when finger prints were lifted from the

spot, then there was no idea not to supply finger prints .

Zile Singh SDC and Surinder Kumar SDO were facing

inquiry. Both seemed to be behind the seen. At the

instance of Zile Singh SDC and Surinder Kumar SDO,
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 27

appellants-accused were implicated by showing recovery

of cash in pursuance of the disclosure statement. Dilbag

Singh was handicapped. Disability was 70%. Chaff in

room was up to the hight 6/7 feet. Dilbag Singh was not

in a position to walk properly without help. Dilbag

Singh was not expected to conceal cash in the chaff

stored in the room owned by some other persons. If

Dilbag Singh was to conceal cash, then it was very easy

for him to conceal the same in his own house. So,

recovery of cash etc in the presence of Surinder Kumar

SDO, is doubtful. Statements of Zile Singh SDC and

Surinder Kumar SDO inspire no confidence.

No other contention was put forward.

In view of all discussed, we are of the opinion

that impugned judgment suffers from infirmity and

illegality and the same is set aside. Appellants-accused

are acquitted of the charges levelled against them.

Crl. Appeal No.43-DB of 2000.and Crl. Appeal No.

44-DB of 2000, are hereby allowed.

( JORA SINGH )
JUDGE

26.02.2009. ( JASBIR SINGH )
JUDGE
Anoop
Crl. Appeal No.43-DB of 2000.

Crl. Appeal No. 44-DB of 2000. 28