Supreme Court of India

State Of Orissa vs Pramod Kr. Kodamsingh & Ors on 15 April, 2009

Supreme Court of India
State Of Orissa vs Pramod Kr. Kodamsingh & Ors on 15 April, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, Asok Kumar Ganguly
                                                                                REPORTABLE

                       IN THE SUPREME COURT OF INDIA

                     CRIMINAL APPELLATE JURISDICTION

                       CRIMINAL APPEAL NO. 1271 OF 2004


STATE OF ORISSA                                              .. APPELLANT

                                vs.

PRAMOD KUMAR KODAM SINGH & ORS.                              .. RESPONDENTS


                                      JUDGMENT

Dr. ARIJIT PASAYAT, J.

Challenge in this appeal is to the judgment of a Division Bench of Orissa

High Court allowing the appeal filed by the thirteen respondents who faced trial for

alleged commission of offence under Section 302 read with Sections 149, 148 and 326

of the Indian Penal Code, 1860 (in short the `IPC‘) and Section 9 of the Indian

Explosive Act, (for short `the Act’).

2. Respondent Nos. 1 and 2 were found guilty of offence punishable under

Section 302 IPC. All the thirteen accused persons were sentenced to undergo

imprisonment for life for the offence relatable to Section 302. Separate sentence was

imposed for offences punishable under Sections 148, 326 IPC and Section 9 of the

Act.

3. Detailed reference to the factual aspects is unnecessary. Primarily the

1
prosecution version rested on dying declaration purported to have been made by the

deceased and the evidence of the injured witnesses, that is, PWs. 6,7,8,9,10 and 12.

The High Court found that the evidence relating to dying declaration (Ex.4) is not

acceptable as it cannot be said to be true and voluntary. So far as the evidence of the

eye witnesses is concerned, the High Court discarded the same on the ground that

they were similar in nature and it was to be discarded as there was party faction.

Accordingly, the High Court directed acquittal.

4. Challenge in this appeal is to the judgment of the High Court directing

acquittal. During the pendency of the appeal respondent No.9 Kalpataru Paikray

has died and therefore the appeal has abated so far as he is concerned.

5. Learned counsel appearing for the appellant-State submitted that without

indicating any deficiency in the evidence of the injured eye witnesses by merely

observing that their evidences appeared to be parrot like, the High Court was not

justified in discarding their evidences.

6. There is no appearance on behalf of the respondents when the matter is

called.

7. The trial Court by an elaborate judgment had considered the evidence

about the eye witnesses and held the accused persons guilty. The said Court noted

that remnants of the exploded bombs seized on the spot were sent for chemical

examination and the report indicated that the bombs contained postium chlorate and

sulphite. It also analysed the evidence of the injured eye witnesses, keeping in view

the fact that some of them were related to the deceased. The evidence was held to be

cogent and credible. After referring to the various aspects of the case, trial court

2
held the accused persons guilty.

8. The High court, as noted above, came to the conclusion that the evidence

of so called injured eye witnesses does not inspire confidence because they were

similar and there was party faction.

9. It was not open to the High Court to discard the evidence by observing in

very generized terms that the evidence lacks credibility and cogency. The trial Court

had analyzed the evidence of the injured eye witnesses in great detail and had come

to the conclusion about its acceptability. Without indicating any basis as to how the

conclusion of the trial Court, was in any manner, erroneous, the High Court should

not have interfered with those conclusions. That being so, we set aside the impugned

judgment. The judgment of the Trial Court stands restored. The respondents to

surrender to custody forthwith to serve the remainder of sentence.

10. The appeal is allowed accordingly.

………………J.

(Dr. ARIJIT PASAYAT)

………………J.

(ASOK KUMAR GANGULY)
New Delhi,
April 15, 2009.

3