High Court Rajasthan High Court - Jodhpur

Mangi Lal vs State on 28 May, 2010

Rajasthan High Court – Jodhpur
Mangi Lal vs State on 28 May, 2010
                                                    Mangi Lal Vs. State of Rajasthan
                                            D.B. Criminal (Jail Appeal No. 819/2003)


                                     1

   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR.

                              JUDGMENT


Mangi Lal.                        Versus              State of Rajasthan.


             D.B. Criminal (Jail) Appeal No.819/2003
             against the judgment and order dated
             19.7.2003 passed by the Additional Sessions
             Judge (Fast Track), Jalore in Sessions Case
             No.95/2003 (4/2003).

                                     ...

Date of Judgment:                                   May 28, 2010



             HON'BLE MR. JUSTICE GOVIND MATHUR
             HON'BLE MR. JUSTICE KAILASH CHANDRA JOSHI
                              ...


Mr. Kalu Ram Bhati, for the appellant.
Mr. A.R. Nikub, Public Prosecutor for the State.

BY THE COURT (Per Hon'ble Joshi, J.)

By the instant D.B. Criminal (Jail) Appeal, the

appellant-accused has assailed the judgment and order dated

19-7-2003 passed by the Additional Sessions Judge (Fast Track),

Jalore (for short, “the trial Court” hereinafter) in Sessions Case

No.95/2003 (4/2003), whereby the appellant has been convicted

for the offences under Sections 302, 364 and 201 IPC and

sentenced to imprisonment for life and a fine of Rs.2000/-, in

default of payment of fine to further undergo one year’s simple

imprisonment for the offence under Section 302 IPC; seven
Mangi Lal Vs. State of Rajasthan
D.B. Criminal (Jail Appeal No. 819/2003)

2

years rigorous imprisonment and a fine of Rs.1500/-, in default

of payment of fine to further undergo six months simple

imprisonment for the offence under Section 364 IPC; and three

years rigorous imprisonment and a fine of Rs.1000/-, in default

of payment of fine to further undergo four months simple

imprisonment for the offence under Section 201 IPC.

The factual matrix of the case, in a nut shell, is that on

28.12.2002, complainant Seeta lodged a written report (EX.D/2)

with Police Station, Jalore stating therein that 20 to 25 days

before lodging of the FIR, her mother Smt. Phooli R/o village

Dhawla was taken by appellant-accused Mangi Lal on the pretext

that he would drop her to Jalore and on the same day, appellant

Mangi Lal returned to village Dhawla and on being asked by the

complainant, he told that her mother has been boarded to the

bus going to village Chandana. After two to three days, her

father Rawata came on 17.12.2002 to his in-laws house at

village Samuja and asked about her mother then she told that

she had gone to village Chandana eight days before, upon which

her father told that her mother did not reach Chandana. On

being asked to her sister, she told that she had not seen Smt.

Phooli. Thereafter, on 19-12-2002, a report was lodged before

the Superintendent of Police, Jalor, on which no action was

taken. A day before the incident, appellant had manhandled the

deceased, to which she raised objection, upon which the

appellant also manhandled her which resulted in an injury on
Mangi Lal Vs. State of Rajasthan
D.B. Criminal (Jail Appeal No. 819/2003)

3

her lips but since appellant is the husband of the complainant,

she did not lodge any report to that incident. On lodging the

report, the police registered FIR No. 3/2003 under Sections 365,

498-A, IPC and after investigation, filed Challan before the

Additional Chief Judicial Magistrate, Jalore, from where the case

was committed to the court of the learned Sessions Judge, Jalore

and ultimately the case was transferred to the learned trial

Court. The trial court framed charges under sections 364, 302,

201 and 379, in the alternative under Section 411 IPC,

whereupon the appellant-accused did not plead guilty and

claimed to be tried.

In support of its case, the prosecution examined

twenty witnesses and produced the documents EX.P/1 to

EX.P/41. The statement of appellant-accused under Section 313

Cr.P.C. was recorded. Despite opportunity being granted, no

witness in defence was produced; however the statement of

Seeta recording during investigtion (EX.D/1), the report

(EX.D/2), the statement of Goma Ram recorded during

investigation (EX.D/3) and the statement of Saka Ram recorded

during investigation under Section 161 Cr.P.C.(EX.D/4) were

got exhibited in defence.

After hearing the learned counsel for the parties and

considering the oral and documentary evidence on record, the

learned trial court convicted and sentenced the appellant as

stated above.

Mangi Lal Vs. State of Rajasthan
D.B. Criminal (Jail Appeal No. 819/2003)

4

We have heard learned counsel for the parties and

carefully gone through the record.

The main contention of the learned counsel for the

appellant is that the trial court, while recording the order of

conviction, found proved the Points No.1, 2, 3, 4 and 5, framed

for consideration, in favour of prosecution as proved beyond

reasonable doubt and on the basis of the above-points, found the

appellant guilty of the offences under Sections 364, 302 and 201

IPC; whereas the facts of recovery of a stick in pursuance of the

information given by the appellant under Section 27 of the Indian

Evidence Act and the extra-judicial confession made by the

appellant before PW 12 Gopa Ram and PW 13 Saka Ram and the

fact regarding recovery of ornaments belonging to the deceased

were not found to be proved by the learned trial Court.

So far as Points No.1 to 5 as discussed by the learned

trial court are concerned, the main contention of the learned

counsel for the appellant is that so far as the evidence of “last-

seen” of the deceased with the appellant is concerned, it is very

weak type of evidence and there is settled proposition of law that

such a presumption of guilt against the accused can only be

drawn against the accused if the circumstances adduced by the

prosecution prove that no otherwise presumption can be drawn

except the guilt of the accused; whereas in the present case, as

per the statement of PW 1 Smt. Seeta, she saw the appellant

with the deceased when both of them started from her residence
Mangi Lal Vs. State of Rajasthan
D.B. Criminal (Jail Appeal No. 819/2003)

5

and regarding the later evidence, the prosecution has produced

PW 7 Shanker Lal, who was the driver of Jeep No. RJ.16-T-6465

in which the appellant and the deceased travelled from Jalore to

Bagotara Bera.

The next contention of the learned counsel for the

appellant is that the deadbody of the deceased could not be

identified as it was recovered after two to three months from

the date of the incident. As per the statement of PW 15 Dr. S.L.

Mathur, the death of the deceased took place two to three

months back from the date of conducting the autopsy by him.

The charge against the appellant, as framed by the trial colurt, is

that twenty to twenty-five days before 02-01-2003, the appellant

had committed intentional death of deceased Phooli. Thus, the

time of death as alleged in the charge and the time of death as

adduced in the evidence by PW 15 Dr. S.L. Mathur are not

matching and, therefore, the conviction recorded and the

sentence awarded by the learned trial court suffer from illegality

and perversity and the prosecution evidence which was believed

by the trial court, is very week type of evidence and in the

totality of the facts and circumstances on record, it cannot be

said that no presumption other than the guilt of the appellant can

be drawn in the instant case.

Per contra, learned Public Prosecutor, while supporting

the impugned judgment and order, urged that the judgment of

conviction and order of sentence passed by the learned trial
Mangi Lal Vs. State of Rajasthan
D.B. Criminal (Jail Appeal No. 819/2003)

6

court do not suffer from any error, illegality and perversity; on

the other hand, it is a well-proved case against the appellant and

the presumption has been drawn by the trial court on reliable

evidence, therefore, the impugned judgment and order do not

require interference.

We have given out thoughtful consideration to the

rival submissions made by the learned counsel for the parties.

After considering the evidence produced by the prosecution and

carefully scanning, evaluating and scrutinizing the evidence on

record, it is clear that the corps of deceased Phooli was

recovered after two to three months from the date of the

incident and the deadbody of the deceased was not in a position

to be identified by any person as it had decomposed.

So far as the evidence of PW 1 Smt. Seeta is

concerned, we have carefully perused her statement. In her

cross-examination, it has come that she was not liking her

husband appellant Mangi Lal because he was much elder to her

in age. The motive, as discussed by the trial court is also not

reliable because as per the statements of PW 1 Smt. Seeta and

other prosecution witnesses, the appellant was already residing

with the member of his in-laws and there is no evidence on

record that deceased Smt. Phooli and her husband Rawata were

intending to deprive the appellant from his property-rights.

It is cardinal principle of criminal jurisprudence that to

convict an accused on the basis of circumstantial evidence, the
Mangi Lal Vs. State of Rajasthan
D.B. Criminal (Jail Appeal No. 819/2003)

7

prosecution has to prove each essential circumstance by leading

trustworthy evidence and the circumstances so proved must

constitute an unbroken chain leading towards infallible conclusion

of guilt of the accused. Here the learned trial court mainly relied

upon the evidence of last seen of the deceased with the

appellant-accused. The star witnesses in this regard are PW 1

Smt. Seeta, who is the wife of the appellant and daughter of the

deceased; and PW 7 Shanker Lal, who is the jeep driver. PW 7

Shanker Lal has not proved the fact of seeing the deceased and

the appellant nearby the place of the incident and his statement

is confined only to the extent of hiring the jeep for a particular

destination. The statement of PW 1 Smt. Seeta also does not

inspire confidence and the same cannot be taken as a gospel

truth inasmuch as that she was not leading a happy marital life

with the appellant on account of age difference. She deposed

about the presence of the deceased and the appellant together

at a place which was about four kilometres away from the well,

wherefrom the deadbody was recovered. More so, the time gap

between alleged last seen incident and recovery of deadbody

cannot be ignored. There is gap of about two to three months

and the possibility cannot be ruled out that the death may have

occurred after some day of the alleged last seen. Hence, it is

unsafe to record conviction of the appellant on the basis of the

statement of untrustworthy witnesses, who deposed about some

circumstantial evidence, which themselves are not sufficient to
Mangi Lal Vs. State of Rajasthan
D.B. Criminal (Jail Appeal No. 819/2003)

8

bring home the guilt against the appellant.

In view of the aforesaid discussion, in our considered

view, the fact of believing points No.1, 2, 3, 4 and 5 by the trial

court are not based on cogent and convincing evidence.

Resultantly, this criminal jail appeal is allowed; the

impugned judgment and order dated 19-7-2003 passed by the

learned Additional Sessions Judge (Fast Track), Jalore in

Sessions Case No.95/2003 (4/2003) is set aside and appellant-

accused Mangi Lal S/o Hosa Meghwal is acquitted of the offences

for which he was charged with and tried. He is in jail and be set

at liberty if not required in any other case.

(KAILASH CHANDRA JOSHI), J. (GOVIND MATHUR), J.

mcs