High Court Madras High Court

Shanmugam vs The State By Inspector Of Police on 21 June, 2004

Madras High Court
Shanmugam vs The State By Inspector Of Police on 21 June, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 21/06/2004

CORAM

THE HONOURABLE MR.JUSTICE N.DHINAKAR
AND
THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM

C.A.No.621 of 1996

1. Shanmugam
2. Sundaram @ Meenakshi Sundaram                .. Appellants

-Vs-

The State by Inspector of Police
Kallal Police Station                           .. Respondent


        This criminal appeal  is  preferred  under  Sec.374  of  the  Code  of
Criminal Procedure against the conviction and sentence imposed by the Sessions
Judge, P.M.T.  Division, in S.C.No.33 of 1996 dated 1.8.1996.

For Appellants :  Mr.T.Munirathina Naidu

For Respondent :  Mr.V.M.R.Rajendran
                Additional Public Prosecutor

:JUDGMENT

(Judgment of the Court was delivered by M.CHOCKALINGAM, J.)
The appellants/A-1 and A-2, who stood charged, tried, found guilty
under Sec.366, 376 read with 34, 302 read with 34 and 379 of I.P.C. and
awarded a punishment of five years Rigorous Imprisonment for the offence under
Sec.366 I.P.C., seven years Rigorous Imprisonment for the offence under
Sec.376 read with 34 I.P.C., life imprisonment for the offence under Sec.302
read with 34 I.P.C. and acquitted of the charge under Sec.379 I.P.C., have
brought forth this appeal aggrieved over the judgment of the learned Sessions
Judge, Sivaganga.

2. Short facts necessary for the disposal of this appeal are as
follows:

(a) P.W.1 Pondy, is a Maison residing at Kallal. His daughter
Vijayalakshmi aged 17 years, was the victim. In the nearby house, one Ramayee
was living, and A-1 is the sister’s son of Ramayee. A-1 used to visit
Ramayee’s house. 15 days prior to the occurrence, P.W.1 found his daughter
closely talking with A-1. He warned her. On 28.4.1992 , as usual, he went to
his work that morning and returned at about 7.00 P.M. At that time, his
daughter was not found in the house. On enquiry, he came to know that she
went with her friends Anandhi, Valarmathi and Chitra for taking bath at about
3.00 P.M. But, she did not return. He searched for her; but, she was not
found. In the morning, he went to the bazaar side in search of her, and at
that time, he came to know from the passengers, who alighted a bus, which came
from Aranmanai Siruvayal, that a dead body of a female was found at the burial
ground of that place. Entertaining suspicion, he went over there in a cycle
and found the dead body of his daughter Vijayalakshmi with injuries. From
there, he went to his house, in order to ascertain the missing articles. He
was also informed on his way by P.W.3 Murugesan and P.W.11 Kannan that on
28.4.1992 at 7.00 P.M., they found A-1 taking the victim in a bicycle, and
they were also accompanied by the second accused in another cycle. He went
over to his house and found that the gold jewels and currency were also
missing. Then, he went over to the Police Station, Kallal, where P.W.14
Israel, Head Constable, was present. His statement was reduced into writing
at 2.15 P.M. on 29.4.1992.

(b) On the strength of the said complaint, a case in Crime No.29/92
was registered under Sec.302 I.P.C. by P.W.14. Then the First Information
Report Ex.P16 was despatched to the Court concerned. P.W.16, Sevathiah, the
Inspector of Police, Rural Sivaganga, on receipt of the copy of the F.I.R.,
took up the investigation, proceeded to the scene of occurrence at about 3.30
P.M. and prepared an observation mahazar Ex.P2 and a rough sketch Ex.P22.
The photographs were taken through P.W.8 Somasundaram, a Photographer, and the
same was marked as M.O.18 (series). He conducted the inquest on the dead body
of the deceased between 4.00 P.M. and 6.00 P.M. on the same day, and he
prepared the inquest report Ex.P23. M.O.6 bloodstained earth and M.O.7 sample
earth were recovered under a mahazar Ex.P3. M.Os.8 to 14 were also recovered
from the place of occurrence. He examined P.Ws.1, 3, 5 and 11 and recorded
their statements. A request was forwarded to the Medical Officer through
P.W.13 Karuppiah, a Constable, for conducting postmortem on the dead body of
the deceased.

(c) P.W.9 Dr.Kannappan, on receipt of the said requisition, conducted
the autopsy and noted the following:

A well nourished body of a female lying on its back with the high degree of
decomposition. Oedematous, pealed skin with vesicles all over.
The limbs – No injuries present.

Tongue protruding out. Eyes closed. Blood discharge from mouth, nose and
ears. Hyoid bone left horn fractured.

Thorax: No evidence of fracture of ribs. Heart: Empty.
Lungs: Congested. Abdomen: Distended. Stomach: Empty.
Liver, spleen and kidneys congested. No evidence of internal injuries. Empty
uterus, normal in size. No evidence of pregnancy. Bladder empty. Skull: No
fracture. No sutural separation. Brain matter completely liquified.
He has issued Ex.P10 postmortem certificate. He has given his final opinion
under Ex.P11 report that the deceased would appear to have died of Asphyxia
leading to Cardio respiratory failure about more than 48 hours prior to
postmortem.

(d) On 30.4.1992, P.W.16 examined P.Ws.4, 9 and 13 and recorded their
statements. He arrested A-2 at Karaikudi Old Bus Stand on 9.5.1992 at 3.30
P.M. Pursuant to his arrest, A-2 gave a confessional statement, which was
recorded by the Investigating Officer, and the admissible part of the same is
marked as Ex.P12. Pursuant to the said confession, M.O.2 cycle was recovered
under Ex.P14 mahazar. A-1 surrendered before the Judicial Magistrate,
Devakottai, on 12.5.1992. On a requisition before that Court, the Court
passed an order, and on 19.5.19 92, A-1 was taken to police custody. The
confessional statement of A-1, which was voluntarily made, was recorded. The
admissible part of the same is marked as Ex.P5. Pursuant to the confession,
A-1 has taken the police officials, and also he showed one Ravichandran at
Karaikudi, from whom, M.O.1 gold chain was also recovered under a mahazar.
From one Parvathi, M.O.3 currency of Rs.1,600/- were also recovered under a
mahazar. All the recovered articles were despatched to the Court. After the
recovery of the jewels, P.W.1 was summoned, and he identified all the jewels.
On a requisition made by the police official, a letter was forwarded by the
Judicial Magistrate to the Forensic Science Department, and P.W.15
Athmanathan, Head Clerk, Judicial Magistrate’s Court was also examined, who
has deposed that the requisition of the Court was Ex.P19, which brought forth
the chemical analyst’s report Ex.P20 and serologist’s report Ex.P21. On
completion of the investigation, the final report was filed by P.W.17
Veluchamy, the successor of P.W.16.

3. The learned Sessions Judge, Sivaganga, framed the above charges
against the accused, and in order to prove the charges, the prosecution
marched 17 witnesses and relied on 24 exhibits and 25 material objects. On
completion of the evidence on the side of the prosecution, the accused were
questioned under Sec.313 of the Code of Criminal Procedure as to the
incriminating circumstances found in the evidence of the witnesses. They
flatly denied the same as false. No defence witnesses were examined, and no
exhibits were marked on the side of defence. The trial Judge, on
consideration of the rival submissions and scrutiny of the materials, found
them guilty as per the charges framed against them and awarded the punishment
as found above. The said judgment of conviction and sentence is assailed
before this Court.

4. The learned Counsel appearing for the appellant in his attempt to
see the impugned judgment set aside by this Court would submit that the
prosecution had no direct evidence; that the witnesses marched before the
trial Court were thoroughly unreliable; that the prosecution relied on two
witnesses, who, according to them, saw the deceased before the occurrence, and
they were P.Ws.3 and 11; that it is pertinent to point out that P.W.11 has
turned hostile; that the evidence of P.W.3 is highly improbable; that the
recovery part which was relied on by the prosecution, has also been rejected
by the lower Court; that the chemical analyst’s report is of no avail to the
prosecution case; that apart from that, the medical evidence was also of no
help to the prosecution case, and under such circumstances, when the
prosecution could not bring forth the guilt of the accused in any way, the
lower Court on an extraneous consideration found them guilty and awarded the
punishments, and it has got to be set aside.

5. We have also heard the learned Additional Public Prosecutor on
those contentions.

6. After careful consideration of the rival submissions, made, and a
thorough scrutiny of the available materials, this Court is of the firm
opinion that the prosecution has thoroughly failed in bringing home the guilt
of the accused.

7. The gist of the prosecution case was that A-1 for the purpose of
marrying the deceased Vijayalakshmi, aged 17 years, kidnapped her on the date
of occurrence namely 28.4.1992 in a bicycle, and they were also accompanied by
A-2 in another cycle. According to the prosecution, two witnesses namely
P.Ws.3 and 11 have seen the deceased, at about 7.00 P.M. on the day, when she
was taken in a bicycle by A-1, and A-2 has also accompanied them in another
cycle. It is pertinent to point out that out of P.Ws.3 and 11, P.W.11 has
turned hostile, and thus, the only witness available in the hands of the
prosecution was P. W.3. On scrutiny of the evidence of P.W.3, this Court is
unable to infer anything that the deceased Vijayalakshmi aged 17 years, was
actually kidnapped by A-1; but, it was a voluntary act made by her, because
she was a patient pillion rider at that time. Therefore, this Court is unable
to see any act of kidnapping that could be attributed, in view of the proved
facts of the case.

8. The further case of the prosecution was that A-1 has committed
rape on her, and she was also murdered, and in that, A-2 has also been along
with A-1 and abetted the crime. Even according to the prosecution, P.Ws.3 and
11 were the persons, who have last seen the deceased at about 7.00 P.M., when
she was taken in a bicycle by A-1 and accompanied by A-2 in another cycle.
Except one circumstance, found in the evidence, nothing else is available.
According to the prosecution, P.W.3 has seen the deceased in the company of
A-1 at about 7.00 P.M. on 28.4.1992 at a place called Kallal. It is a matter
of surprise to note that even according to P.W.1, the father of the victim
girl, who returned from his work at about 7.00 P.M. that day, he did not find
his daughter, and on enquiry, he came to know that she went to take bath along
with her friends; but, she did not return back. At this juncture, it is
pertinent to point out that P.W.1 neither searched for her at that time nor
went to the police station, which is situated in Kallal itself to give a
complaint. According to P.W.1, the next day morning, he went to the bazaar
and made a search, and then, he came to know that a dead body is found at the
burial ground of Aranmanai Siruvayal. On coming to know that his daughter,
the victim girl, aged 17 years, did not return home, P.W.1 did not make any
attempt at all in search of her during the night hours; but, he searched for
her after a period of 12 hours. This conduct of P.W.1 is contrary to the
conduct of any ordinary prudent person under the given situation and
circumstance. Even according to P.W.1, he came to know from the passengers
alighted from the bus coming from Aranmanai Siruvayal that a dead body was
found at the burial ground of Aranmanai Siruvayal, and then, he went over
there by bicycle and found the dead body of his daughter with injuries, at
about 11.00 A.M.; but, he returned home. As rightly pointed out by the
learned Counsel for the appellants, his conduct again was contrary to the
ordinary conduct of a prudent person. Even as per the evidence of P.W.1, he
did not go to the police station even after seeing the dead body of his
daughter; but, he returned home to find out the articles, which were missing.
Therefore, it is yet another circumstance, which casts a doubt on his
evidence.

9. After getting a complaint, the investigation has proceeded, and
the dead body was found. Following the inquest, the dead body was sent for
postmortem, and autopsy was conducted by P.W.9, the Doctor, who has given a
certificate. Even according to the prosecution, the victim girl was raped and
an offence of murder was also committed by the accused. But, the medical
evidence is contrary to the case of the prosecution, since the Doctor has
finally opined under Ex.P11 report that the deceased would appear to have died
of asphyxia leading to cardio respiratory failure about 48 hours prior to the
autopsy. The final report does not speak of anything or indicate that she
would have been raped; but, the opinion that has been referred to above would
clearly show that the death was due to the failure of cardio respiratory
system, and it would not indicate in any way that she was murdered or it was a
homicidal death. Thus, the medical evidence what is recorded, would clearly
stand against the prosecution case that she was either raped or murdered.

10. The learned Additional Public Prosecutor would point out that the
lower Court has not considered the recovery part because at the time of the
police custody, A-1 has given a confessional statement pursuant to which the
jewels were recovered under a mahazar, and they have also been identified by
P.W.1, and he stated that they belonged to him, and they were worn by the
victim girl at the time of occurrence. A perusal of the relevant part of the
judgment of the Court below would clearly indicate that the Sessions Court was
perfectly correct in rejecting the testimony of P.W.1, and the finding of the
Court below is based on sound reasons. This Court has to necessarily accept
the same.

11. What was available was the only circumstance that the deceased
was found in the company of A-1 at about 7.00 P.M. on 28.4.1992, from which
at no stretch of imagination, it can be inferred that the accused have either
kidnapped or raped or murdered her, and in the face of the evidence, it has to
be held contrarily. Without proper perception of the evidence, the lower
Court has taken an erroneous view, which has got to be necessarily set aside
only by upsetting the judgment of the Court below.

12. In the result, this criminal appeal is allowed, and the
conviction and sentence imposed on the appellants/A-1 and A-2 by the lower
Court are set aside, and the appellants/A-1 and A-2, who are lodged in the
Central Prison, Madurai, are directed to be set at liberty forthwith, unless
their presence is required in any other case.

Index: yes
Internet: yes

To:

1. The Principal Sessions Judge, Pasumpon Muthuramalinga
Thevar District, Sivaganga.

2. The District Collector, Sivaganga District.

3. The D.G.P., Chennai.

4. The Public Prosecutor, Madras.

5. The Superintendent, Central Prison, Madurai.

nsv/