Supreme Court of India

Gokul And Ors. vs State Of Madhya Pradesh on 27 February, 2002

Supreme Court of India
Gokul And Ors. vs State Of Madhya Pradesh on 27 February, 2002
Equivalent citations: JT 2002 Suppl 1 SC 67, 2002 (2) UJ 1257 SC
Bench: R Sethi, K Balakrishnan


ORDER

1. The appellants along with Mutiya and Panna, sons of Arjuna were charged under sections 147 and 302 read with Section 149 of the I.P.C. and after the trial, acquitted by the sessions judge, Shivpuri, Madhya Pradesh. In the appeal filed by the state against the appellants and one Panna, the judgment of acquittal was set aside and all the seven accused were convicted for the offence under sections 147 and 302 read with Section 149 of the I.P.C. and sentenced to imprisonment for life. No appeal was filed against the acquittal of Mutiya because after the judgment of the trial court, he had died.

2. The prosecution case is that on 23rd July, 1984 at about 8-9 p.m., when Kallu-deceased had gone for fishing at the pond, he was caught hold of by the appellants, taken to their house beaten with lathis, in consequence of which he died and his dead body was recovered from the house of Mutiny-accused on the next day. First information report of the occurrence was lodged in police station, Khamiya on 24th July, 1984 at 6 a.m. To prove its case, the prosecution produced a number of witnesses including Panna S/o Kharaga-PW-12 who claimed to be the eyewitness. From the statements of other witnesses the prosecution wanted to prove the existence of circumstances which were stated to be sufficient to connect the accused with the commission of the crime. The most important circumstance against the accused, as deposed by the witnesses, was that they were prevented from entering the house of\ Mutiya where the deceased was stated to be locked from outside. The trial court did , not rely upon the statement of PW-12 and declined to believe him as eyewitness of the occurrence. No reliance was placed upon the other witnesses as well.

3. The High Court in the appeal filed against the acquittal, depreciated the evidence and finding that the approach adopted by the trial court was erroneous, decided to set aside its judgment and substituted its judgment by convicting the accused and sentencing them to life imprisonment, as noted earlier.

4. Mr. S.B. Sanyal, learned senior counsel appearing for the appellants submitted that as two views of the occurrence were probable, the High Court was not justified in disturbing the findings returned by the trial court. There is no denial of the fact that under the normal circumstances, the High Court would not disturb the finding of fact, if the view taken by the trial court is found to be probable but if the conclusions arrived at by the said court are found to be erroneous or based upon inadmissible evidence or excluding the evidence which was otherwise admissible, or based on surmises or conjectures, it is the duty cast upon the High Court to intervene as the mandate of law is to undo miscarriage of justice and not to detail it under the cloak of technicalities.

5. In the instant case, the trial court ignored the statement of PW-12 on the assumption that his statement was contradictory and that he could not have recognised the accused persons on account of darkness.

We have perused the statement of the aforesaid witness minutely and find no contradictions in his deposition. He categorically stated that while returning from Kabul’s shop after buying bidi, he heard loud shouts from Pritam’s house which diverted his attention. He saw that deceased Kallu, was tied down in the room of Mutiya and was being beaten by Pritam, Mutiya, Panna and Gokul, accused. It is not disputed that PW-12 was a resident of the village being acquainted with the accused persons and the occurrence had taken place at moonlit night. It is also in evidence that the aforesaid witness had also recognised the accused person by their voices. Merely because he did not go for the rescue of Kallu could not be made a ground to hold that he had not seen the occurrence and was not an eyewitness. We find no reason to disbelieve PW-12.

His statement has been found to be consistent which inspires our confidence. We agree with the finding of the High Court that the approach adopted by the trial court in appreciating the prosecution evidence was perverse.

6. Relying upon the statement of PW-12, we find that four persons, namely, Pritam, Mutiya, Panna and Gokul, had beaten the deceased as a result of which he died. The aforesaid witnesses has not named any other accused. He has not even mentioned that any other person except the aforesaid accused was present at the time when he saw the deceased being beaten. There is no direct evidence connecting the other accused with the commission of crime of murder.

7. Learned counsel appearing for the respondent-state however, submitted that there is sufficient evidence on record to connect the accused with the commission of the crime as the other accused persons are stated to have prevented the witnesses from entering the house of Mutiya. The trial court has found many contradiction in the statements of aforesaid witnesses. We, however, feel that involvement of other accused persons has not been established by the prosecution beyond the shadow of doubt. If any other accused was present, P-12 must have seen him. If some people collected at the scene of occurrence after the incident, they cannot be held responsible for the main occurrence. There is nothing on record to show as to when the other accused persons reached to prevent the witnesses from entering the house of Mutiya. We find that the other accused persons are entitled to be given the benefit of doubt.

8. We are of the opinion that the High Court was justified in interfering with the judgment of acquittal passed by the trial court but we find that there was no material to connect the appellants, namely, Gangaram, Shivlal, Komal and Babulal with the commission of the crime for which they have been convicted and sentenced.

9. Accordingly, this appeal is partly allowed by setting aside the judgment of the High Court by which appellants, namely, Gangaram, Shivlal, Komal and Babulal have been convicted for offence under Sections 147, 302 read with Section 149 I.P.C. and sentenced to imprisonment for life. Two of the appellants, namely, Gokul and Pritam and two other accused namely, Mutiya and Panna are held guilty for the commission of the offence punishable under Section 302 read with 34 of the I.P.C. Their conviction under Section 147 is not justified. It is stated at the bar that both Mutiya and Panna have since died. The appeal insofar as it relates to Gokul and Pritam is dismissed. The appellants, namely, Gangaram, Shivlal, Komal and Babulal are acquitted and directed to be set at liberty forthwith unless required in some other case.