High Court Punjab-Haryana High Court

Tej Singh vs State Of Haryana on 23 October, 2009

Punjab-Haryana High Court
Tej Singh vs State Of Haryana on 23 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      Crl.Appeal No. 415 DB of 2001

                                      Date of decision: 23.10.2009



Tej Singh
                                                   ......Appellant
                               Vs.

State of Haryana

                                                    ...Respondent


CORAM:- HON'BLE MR.JUSTICE JASBIR SINGH.
        HON'BLE MRS.JUSTICE DAYA CHAUDHARY.




PRESENT: Mr.R.M.Singh, Advocate, for appellant.
         Mr.H.S.Sran, Addl. Advocate General, Haryana,
         for the respondent.
                             ****


DAYA CHAUDHARY, J.

1. The present appeal arises out of judgment of conviction and

order of sentence dated 16.7.2001 passed by Additional Sessions Judge,

Faridabad, in Sessions Case No. 19 of 11.3.2000, vide which accused-

appellant Tej Singh has been convicted for offence under Section 302 IPC

and sentenced to undergo RI for life and to pay fine of Rs.1000/- and in

default of payment of fine to undergo further RI for one year.

2. Briefly, the facts of the prosecution case are that FIR was

registered on the basis of statement made by Dan Singh son of Parsi Ram

(deceased) by stating that they are six brothers and one sister. Out of six,

three are married and three are unmarried. The complainant along with two

other unmarried brothers was residing with his parents on the tube-well in
Crl.Appeal No. 415 DB of 2001 [2]

the field. On 7.11.1999 at 9.30 p.m., all family members went to their

village for Diwali pooja and his father Parsi Ram was all alone in the field.

At about 7.00 p.m., he heard noise in the village that some persons went

towards the field where his father was staying. He along with other

villagers reached to the field and he found his father with injuries on his

mouth with sharp edged weapon and was lying on the ground. He was

taken to the hospital by Devender son of Parkash and Prem Singh son of

Khillan with the help of 3-4 persons and he expired in the hospital.

Complainant Dan Singh reported the matter to the police by stating that

some unknown person had killed his father. On the basis of statement

made by complainant Dan Singh, a formal FIR Ex.PA under Section 302

IPC was registered. During investigation, it was found that accused-

appellant Tej Singh was having enmity with Anant Ram son of the

deceased, who along with two other accused, namely, Bijji alias Vijay and

Bhim went to the tube-well of the complainant and committed murder of

Parsi Ram. After completion of investigation, all three accused were

arrested and challan was presented in Court. The accused were charge-

sheeted for the above offence vide order dated 5.4.2000, to which they

pleaded not guilty and claimed trial.

3. In order to prove its case, the prosecution examined as many

as nine witnesses, namely, ASI Mahender Singh PW-1, Constable Krishan

Kumar PW-2, Raju PW-3, Parkash PW-4, Anant Ram PW-5, Dan Singh

(complainant) PW-6, Prem Singh PW-7, Sun Inspector Krishan Kumar

PW8 and Dr. P.S.Parihar PW-9. Statements of accused under Section 313
Crl.Appeal No. 415 DB of 2001 [3]

Cr.P.C. were recorded , wherein they denied the allegations of the

prosecution and pleaded false implication. No witness was produced by the

accused in defence.

4. The trial Court after hearing arguments of both the parties and

on the basis of evidence available on record, acquitted accused Vijay and

Bhim by giving them benefit of doubt as charge against them was not

proved. Accused-appellant Tej Singh was found guilty for commission of

offence punishable under Section 302 IPC and sentenced as mentioned

above, who has filed the present appeal to challenge the impugned

judgment of the trial Court by taking various grounds.

5. Mr.Raj Mohan Singh, learned counsel for the accused-

appellant, has argued that it is a case of blind murder and the accused-

appellant has falsely been implicated and convicted on the basis of extra-

judicial confession made before Raju PW-3 in presence of co-accused

Vijay. There is delay in registration of FIR and he was not named in the

FIR. Only suspicion was there that some person had committed murder of

Parsi Ram. No independent witness has been examined by the prosecution

and the prosecution witnesses improved their statements in the Court. It is

also a case of tainted investigation.

6. Mr. H.S.Sran, learned Additional Advocate General for the

State, has argued that the prosecution has fully proved its case on the basis

of statements made by the witnesses and the trial Court has rightly

convicted and sentenced the accused-appellant on the basis of evidence

available on record.

Crl.Appeal No. 415 DB of 2001 [4]

7. We have heard learned counsel for the parties and have

perused the evidence and other documents on record.

8. The whole story of the prosecution is based on the extra-

judicial confession made by the accused before Raju PW-3 who later on

resiled from his statement. Moreover, the motive put up by the prosecution

has not been proved as it has come in the statement of Anant Ram that the

accused-appellant was having grudge against him and went to the house to

commit his murder but he was not available and his father was found there.

The accused appellant inflicted injuries on his father which resulted into his

death. The accused appellant was accompanied by two other persons,

namely Vijay and Bhim who were acquitted by the trial Court.

9. It is a settled law that accused-appellant cannot be convicted

on the basis of allegations which were made the ground for acquittal of

other co-accused. Moreover, the present case is a case of blind murder. The

dead body of deceased Parsi Ram was found in his house and no other

member of the family was there. Only on the basis of motor-cycle and

description of clothes of the accused, the complainant was having suspicion

in his mind. The identity of the accused-appellant has not been ascertained

on the basis of any evidence produced by the prosecution witnesses. The

witness of extra judicial confession is Raju PW-3 before whom the

accused-accused had confessed his guilt but later he resiled from his

statement.

10. The Hon’ble Apex Court in Padala Veera Reddy v. State of

A.P. 1990(2) RCR(Criminal) 26 : (AIR 1990 SC 79), has laid down that
Crl.Appeal No. 415 DB of 2001 [5]

when a case rests upon circumstantial evidence, such evidence must satisfy

the following tests :

“(1) the circumstances from which an inference of guilt

is sought to be drawn, must be cogently and firmly

established;

(2) those circumstances should be of a definite tendency

unerringly pointing towards guilt of the accused;

(3) the circumstances, taken cumulatively should form a

chain so complete that there is no escape from the

conclusion that within all human probability the crime

was committed by the accused and none else; and

(4) the circumstantial evidence in order to sustain

conviction must be complete and incapable of

explanation of any other hypothesis than that of the guilt

of the accused and such evidence should not only be

consistent with the guilt of the accused but should be

inconsistent with his innocence.”

The Hon’ble Supreme Court in Hanumant Govind Nargundkar and Anr.

v. State of Madhya Pradesh AIR 1952 SC 343 has observed thus :

“It is well to remember that in cases where the evidence

is of a circumstantial nature, the circumstances from

which the conclusion of guilt is to be drawn should in
Crl.Appeal No. 415 DB of 2001 [6]

the first instance be fully established and all the facts so

established should be consistent only with the

hypothesis of the guilt of the accused. Again, the

circumstances should be of a conclusive nature and

tendency and they should be such as to exclude every

hypothesis but the one proposed to be proved. In other

words, there must be a chain of evidence so far complete

as not to leave any reasonable ground for a conclusion

consistent with the innocence of the accused and it must

be such as to show that within all human probability the

act must have been done by the accused.”

Hon’ble the Apex Court in Chattar Singh and another Vs. State of

Haryana 2008 (4) RCR (Criminal) 133 has observed as under:-

“An extra-judicial confession, if voluntary and true and

made in a fit state of mind, can be relied upon by the

court. The confession will have to be proved like any

other fact. The value of the evidence as to confession,

like any other evidence, depends upon the veracity of

the witness to whom it has been made. The value of the

evidence as to the confession depends on the reliability

of the witness who gives the evidence. It is not open to

any court to start with a presumption that extra-judicial
Crl.Appeal No. 415 DB of 2001 [7]

confession is a weak type of evidence. It would depend

on the nature of the circumstances, the time when the

confession was made and the credibility of the witnesses

who speak to such a confession. Such a confession can

be relied upon and conviction can be founded thereon if

the evidence about the confession comes from the mouth

of witnesses who appear to be unbiased, not even

remotely inimical to the accused, and in respect of

whom nothing is brought out which may tend to indicate

that he may have a motive of attributing an untruthful

statement to the accused, the words spoken to by the

witness are clear, unambiguous and unmistakably

convey that the accused is the perpetrator of the crime

and nothing is omitted by the witness which may

militate against it. After subjecting the evidence of the

witness to a rigorous test on the touchstone of

credibility, the extra-judicial confession can be

accepted and can be the basis of a conviction if it

passes the test of credibility.”

11. Moreover, the extra judicial confession is a weak type of

evidence which cannot be a ground of conviction of the appellant. The

chain of the prosecution story is not complete and link evidence is missing.

Crl.Appeal No. 415 DB of 2001 [8]

12. For the reasons mentioned above, we are of the view that the

prosecution has failed to prove its case against the accused-appellant Tej

Singh. Hence, the appeal is allowed. The impugned judgment of the trial

Court is set aside. The appellant is acquitted of the charge framed against

him. If he is on bail, he shall stand discharged of his bail bonds. If he is in

custody, he shall be set at liberty at once, if not required in any other case.

(DAYA CHAUDHARY)
JUDGE

(JASBIR SINGH )
JUDGE
October 23, 2009
raghav