Supreme Court of India

Gurjinder Singh vs State Of Punjab on 18 February, 2011

Supreme Court of India
Gurjinder Singh vs State Of Punjab on 18 February, 2011
Author: …….J.
Bench: Mukundakam Sharma, Anil R. Dave
                                                              1


                                           NON- REPORTABLE




                        IN THE SUPREME COURT OF INDIA


                     CRIMINAL APPELLATE JURISDICTION



                              CRIMINAL APPEAL NO.1237  OF 2008




GURJINDER SINGH                                                 .....APPELLANT.




                                     VERSUS


STATE OF  PUNJAB                                                .....RESPONDENT





                                                     J U D G M E N T

ANIL R. DAVE, J.

1) Being aggrieved by the Judgment of conviction rendered by the

High Court of Punjab and Haryana at Chandigarh in Criminal Appeal No. 253-

DB of 2006 dated 1st February, 2008, this appeal has been filed by the

convict. By virtue of impugned order, the appellant has been convicted for

the offence under Section 302 of IPC and has been awarded sentence of

imprisonment for life and to pay a fine of Rs.10,000/-, in default, to undergo

further rigorous imprisonment for six months. The order of conviction dated

3rd March, 2006, passed by the Sessions Judge, Ferozepur, in Sessions Case

No.33 of 2001 has been confirmed.

2

2. The case of the prosecution in a nut-shell before the trial court was as

under:

Sandeep Singh (who has been referred to hereinafter as `the

deceased’) was a resident of village Chhibian Wali. He had lent a sum of

Rs.5 lacs to Gurjinder Singh-the appellant and the said amount was not

being returned by Gurninder Singh (hereinafter referred to as `the accused’).

On the night of 9th June, 2001, the deceased and the accused, along with

Jasbir Singh (PW-4) were going to village Chhibian Wali in Maruti Car No.

PB-4-E 6699 from Muktsar. The deceased was driving the car and the

accused was sitting next to him, whereas PW-4 was sitting on the rear seat.

Around 10.30 p.m., when they were about one kilometer away from Canal

Bridge, Ladhuwala, the accused asked the deceased to stop the car as he

wanted to ease himself. When the car was stopped, the accused stepped

out of the car and went to the back side of the car and thereafter came near

the driver’s seat with his pistol and fired one shot on the right temple of the

deceased and another shot on the neck of the deceased. Upon seeing the

said firing, PW-4 raised an alarm and thereupon the accused warned him

that he would kill him also if he would not keep quiet and, thereafter, the

accused fired on his own left arm and another shot below his own knee of

the right leg. PW-4 was afraid of the incident and thereafter he ran away

from the place. He, thereafter, telephoned his sister and his sister’s husband

but he was advised to keep mum to save himself. Thereafter, his sister and

her husband, who were abroad, came to India and cremated the deceased.

3

Thereafter, PW-4 went to police station along with his sister and her husband

and narrated the incident to S.H.O. Harbans Singh (PW-13). An FIR was

lodged by him on 1st July, 2001 at 5 a.m. whereas the incident had taken

place on 9th June, 2001.

3. It may incidentally be noted that before the aforesaid FIR was lodged,

the accused had lodged an FIR being FIR No.118 on 10th June, 2001 at PS

Sadar, Jalalabad.

4. On 10th June, 2001, the accused had filed the FIR before Harbans

Singh (PW-13) to the effect that when the accused and the deceased were

returning to village Chhibian Wali from Muktsar in Maruti car along with PW-

4, who was sitting on the back seat of the car, around 10.30 p.m. when they

reached near Canal Bridge, Ladhuwala, he saw a white gypsy belonging to

Harcharan Singh parked on the road. Harcharan Singh and two other

unknown persons, whom he did not know but he could identify if produced

before him, stopped the car of the deceased and, thereafter, Harcharan

Singh came near the driver’s window and fired at the deceased. The bullets

injured him on his neck and temple. Those two unknown persons also fired

at him and the bullets hit him on the upper side of the arm between shoulder

and his elbow, then the accused and PW-4 tried to run away. Thereafter,

Harcharan Singh went away in his gypsy. The accused and PW-4 had seen

Sandeep Singh dead in the car. Leaving PW-4 near the dead body of the

4

deceased, he went to police station and lodged the FIR. The aforesaid

version of the accused was recorded as FIR No.118 on 10th June, 2001.

5. After the aforesaid FIR was filed, Harbans Singh (PW-13), the S.H.O.

went to the place of offence and prepared inquest report Ex.P.2 and took

possession of three empty cartridges and blood stained handkerchiefs, blood

stained glasses and one empty cartridge below the driver’s seat and one

bullet of .32 bore weapon. He also recorded statement of PW-4 on 1st July,

2001.

6. As per the report of Forensic Science Laboratory (FSL) Ex. P.51, the

cartridges which had been received from the spot of the offence were fired

from 7.65 mm pistol and the blood which was found from the pieces of glass

was human blood of Group `B’.

7. On 2nd July, 2001, investigation of the offence had been taken over by

sub-Inspector Kuldeep Singh (PW-12) and he had arrested the accused on

the same day. On 3rd July, 2001, the accused was interrogated and at his

instance (statement Ex.P-46), the pistol from which the bullets were fired

was recovered from a place half a kilometer away from the culvert of a canal

near village Ladhuwala.

8. Post mortem of the body of the deceased was conducted by Dr. Rajesh

5

Kumar Sharma (PW-1) on 10th June, 2001, and it was found that there was a

lacerated punctured wound on the right temporal region and there was a

lacerated punctured wound on the right side of the middle of the neck.

There was a dark black area around both the wounds. A lacerated

unpunctured wound on the left side of his neck and behind the left ear lobe

was also found. The fourth injury on the deceased was on the back of the

neck at the level of C6 Vertebra and 3 cm. away from the middle of the left

side of the neck. The cause of death was shock and hemorrhage due to

injuries to brain and neck. The injuries were sufficient to cause death in the

ordinary course of nature.

9. At the time of trial, the accused denied the allegations levelled against

him. It was his case that PW-4 had planned the murder and he had

conspired with Harcharan Singh, with whom the accused had animosity.

10. After examining the witnesses and upon perusal of the evidence, the

trial court passed an order of conviction dated 3rd March, 2006.

11. Being aggrieved by the order of conviction, the aforestated appeal was

filed before the High Court by the accused which has been dismissed and,

therefore, the present appeal has been filed.

12 The High Court confirmed the conviction believing the story of the

prosecution. The High Court agreed with the reasons assigned by the trial

court for convicting the accused and the High Court also came to the

6

conclusion that there was sufficient evidence to show that the accused had

committed the offence. Recovery of the pistol, self inflicted injury, presence

of the accused at the place of the offence and other evidence convinced the

High Court that the order of conviction passed by the trial court was just and

proper and it dismissed the appeal.

13. Mr. Jaspal Singh, learned senior counsel, appearing on behalf of the

accused-appellant, submitted that the order of conviction recorded by the

trial court and confirmed by the High Court is not sustainable. His main

submission was to the effect that there was delay in filing the FIR on the part

of the prosecution witness (PW-4). Had the story narrated by PW-4 been

correct, he would have immediately rushed to the police station to file the

FIR but he waited for around 20 days for filing the FIR and the said delay has

not been sufficiently explained by PW-4.

14. The learned counsel also submitted that the pistol had been recovered

from a public place. It was found from a place which was about half a

kilometer away from a bridge of Ladhuwala Uttar and on a katcha path.

Moreover, the pistol belonged to Jagtar Singh (PW-9) and not to the

accused. There was sufficient evidence to show that the owner of the pistol

was PW-9 as established from the record and, therefore, the recovery of the

pistol could not have been a ground for conviction of the accused. He

further added that it was not established that the accused had purchased the

pistol because no receipt for Rs. 90,000/- had been produced in evidence.

7

Moreover, according to him, there was no identification of the pistol. He

further submitted that the parents of the deceased had not been examined

by the prosecution, though, as per version of PW-4, he had talked to the

parents of the deceased after the offence had been committed. According to

him, the FIR filed by PW-4 contained a story which was not correct. There

was no reason for PW-4 to be afraid of anyone and yet he did not lodge the

FIR for a long period of about 21 days. By not examining the parents of the

deceased, according to the learned counsel, there was suppression of

material witnesses by the prosecution.

15. He further submitted that the statement made by the accused leading

to the recovery of the pistol had not been produced in the evidence.

According to him, only memo, which is in the nature of the secondary

evidence, was produced and, therefore, recovery of pistol could not have

been believed by the trial court. According to him, even the memo, which

revealed that in presence of `witnesses’ the pistol was recovered, was not

correct because, in fact there was only one witness when the pistol was

recovered. According to him, at the time of making a recovery memo, there

were policemen who were not examined and there was no justifiable reason

for not examining those policemen. He further submitted that recovery of

certain cartridges-bullets from the car have not been explained though only

two bullets had been fired at the deceased, more number of bullets-

cartridges had been found and there was no explanation with regard to those

bullets-cartridges. He further submitted that there were certain

8

discrepancies with regard to number of parcels containing bullets-cartridges

sent to the Forensic Science Laboratory (FSL).

16. For the aforestated reasons, according to the learned counsel, there

were defects in the investigation and there was no conclusive evidence that

the accused had committed the offence. He also cited several judgments so

as to substantiate his submissions. He, therefore, submitted that the order

of conviction be quashed and set aside.

17. On the other hand, the learned public prosecutor appearing for the

State submitted that there was proper investigation and upon appreciation of

evidence adduced before the trial court, the trial court rightly convicted the

accused. According to the learned counsel appearing for the State, the

discrepancy, if any, with regard to identification of the pistol or the memo of

recovery were so insignificant that it would not lead to any serious

consequences. According to him, the prosecution had established the case

against the accused and there was no reason to set aside the order of

conviction. He had replied to all the submissions made by the learned

counsel appearing for the accused.

18. We have heard the learned counsel at length and have also gone

through the relevant evidence. We have also carefully gone through the

judgments cited by the learned counsel appearing for the accused and we

do find that the said judgments support the legal submissions made by him.

9

Upon perusal of the impugned judgment and judgment of the trial court

along with evidence, we are of the view that the order of conviction passed

by the trial court and confirmed by the High Court is just and proper for the

reasons set out hereafter. In our opinion, the trial court has rightly

appreciated the evidence and the High Court has also confirmed the order of

conviction for justifiable reasons, duly incorporated in the judgment and

order confirming the conviction.

19. So far as the delay in filing the FIR is concerned, there appears to be

substance in what has been stated by PW-4. Every human being would not

react in the same manner when he sees commission of an offence. A

person might be bold enough to catch the offender or he might run away

and someone might never inform the police. Looking to the behaviour of

PW-4, we think that though there was delay in filing the FIR of about 20

days, there is truth in the version given by him in the FIR. The version given

by him in the FIR is correct and his behaviour also appears to be quite

possible. Possibly PW-4 was afraid as he was threatened by the appellant as

stated by him and also because he had seen the offence being committed

before him and for that reason he did not dare to go to the police station

immediately but he talked to the parents of the deceased on telephone. It

has come in evidence that the parents of the deceased asked him to await

till their arrival and thereafter he gathered courage to file an FIR only after

having discussion with them. The parents of the deceased came to his

10

place and gave him necessary courage and strength to tell the truth before

the police authorities. Though there was delay in filing of the FIR, the

contents of the FIR are not incorrect.

20. The story put forward by the accused in his FIR does not appear to be

correct. On the contrary, we find truth in the FIR filed by PW-4, because the

injuries inflicted upon the accused prima facie appear to be self inflicted.

Looking to the nature of bullet injuries suffered by the accused, it is very

clear that he was shot from a very close range. The said fact can be

revealed from the presence of burn injuries – black area around the wound of

the bullet. Had it been fired from a distance, the presence of burn injuries or

dark marks around the wound would not have been there. When a weapon

is fired from a close range, normally gun powder which comes along with the

bullet makes dark burn marks around the wound. Both wounds on the

accused are having such black marks which would not have been there if, in

fact, he had been shot from a distance as the burnt gun powder does not go

much far from the muzzle of the weapon. Presence of dark burn marks

around the wound shows that the bullet injury had been inflicted from a very

close distance. Such burn marks would not have been there if in fact he had

been running away from the car. Thus, the story put forward by the accused

in his FIR about his being shot by another person does not appear to be

correct.

11

21. With regard to recovery of the pistol, the learned counsel is right that

the pistol was recovered from a public place but it was recovered from the

place which could not have been easily located by anyone and, therefore, the

accused cannot get benefit which the learned counsel wanted him to get.

From the memo of recovery, it is clear that the pistol had been hidden by

digging earth under a plant of Sarkanda about half a kilometer away from

bridge of Ladhuwala Uttar. Thus, it is very clear that the pistol had been

hidden by digging earth under the plant of Sarkanda about half a kilometer

away on the eastern katcha path from bridge of Ladhuwala Uttar and,

therefore, in our opinion, the recovery cannot be said to be from a place

which could have been easily accessible to anyone.

22. With regard to recovery memo, the mistake committed in writing the

word `witness’ or `witnesses’ can not be said to be so material so as to

adversely affect the case of the prosecution. In our opinion, such trivial

mistakes should not give any benefit of doubt or any sort of benefit to the

accused. In fact, the recovery was made in presence of Ajaib Singh,

Assistant Sub Inspector and Balbir Singh, Head Constable. It is also not

correct that the memo of recovery was not produced before the Court.

Exhibit P.46, which reveals the fact about the statement made by the

accused in relation to pistol incorporates the entire statement made by the

accused. Therefore, the said document itself incorporates the statement

made by the accused. Moreover, simply because the recovery was in the

12

presence of policemen would not adversely affect the prosecution case. A

police officer can be a reliable witness if the court finds him to be a truthful

person and in that event there is no harm in relying upon his statement. In

the circumstances, we do not find anything objectionable if the pistol had

been recovered in the presence of policemen.

23. With regard to ownership of the pistol, it has been established by the

prosecution that for a sum of Rs.90,000/- the accused had purchased the

pistol on 29-5-2001 whereas the offence had been committed on the night of

9th June, 2001. Thus, the pistol had already been purchased by the accused.

It is also pertinent to note that intimation with regard to the sale of the pistol

had also been given by the seller of the pistol Jagtar Singh (PW-9) to the

licensing authority and the said fact was established by P.W.8 who is working

in the office of the D.C., the Licensing authority. Moreover, a sum of

Rs.90,000/- was paid by the accused for purchase of the pistol which had

been used in the offence. Thus, with regard to ownership and possession of

the pistol, the prosecution has proved beyond any doubt that the accused

was not only owner of the pistol in question but was also having possession

thereof. It is also in evidence that the bullets which had caused injury to the

deceased were fired from the said pistol. Mere non-production of a receipt

issued by Jagtar Singh (PW-9) would not make case of the prosecution weak

as it has been duly established that the pistol was sold to the accused.

24. From the aforestated discussion and upon perusal of the evidence, we

13

are satisfied that the trial court as well as the High Court, while confirming

the order of conviction, are not in error and the order of conviction deserves

to be confirmed. The appeal is, therefore, dismissed.

………………………………………..
J

(Dr. MUKUNDAKAM

SHARMA)

……………………………

…….J.

(ANIL R. DAVE)

New Delhi

February 18, 2011