High Court Madras High Court

Kamsala vs State Rep. By on 13 February, 2008

Madras High Court
Kamsala vs State Rep. By on 13 February, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  13.02.2008

CORAM

THE  HONOURABLE MR. JUSTICE D.MURUGESAN
AND
THE HONOURABLE MR.JUSTICE V.PERIYA KARUPPIAH
 
Criminal  Appeal No. 656 of  2007

Kamsala
W/o.Kaliyaperumal @ Rakkiri			...	Appellant

-Vs-
State rep. by
The Inspector of Police,
Kadampuliyur Police Station
Cuddalore District.
(Crime No.455 of 2004)				...	Respondent

		Memorandum of Grounds of Criminal Appeal under Sec. 374(2) of the Criminal Procedure Code against the Judgment  dated 23.02.2005 made in S.C.376 of 2004  on the file of the learned Principal Sessions Judge, Cuddalore.
	
	For appellant 		::  	Mr.M.G. Shankaran for 
 						Mrs.S.Shanthakumari 

	For Respondent	::  		Mr.P.Kumaresan
				     		Additional Public Prosecutor

JUDGMENT

(Judgment of the Court was delivered by D. MURUGESAN, J.)

The appellant-Kamsala (A1) was put on trial along with one Deivasigamani (A2) in S.C.No.376 of 2004 on the file of the Principal Sessions Judge, Cuddalore and was found guilty, convicted and sentenced to undergo three years rigorous imprisonment and also to pay a fine of Rs.500/-, in default to undergo rigorous imprisonment for three months for the offence under Section 364 IPC and to undergo imprisonment for life and also to pay a fine of Rs.1000/-, in default to undergo rigorous imprisonment for one year for the offence under Section 302 r/w 34 IPC and to undergo rigorous imprisonment for four years and also to pay a fine of Rs.500/-, in default to undergo rigorous imprisonment for three months for the offence under Section 201 r/w 302 IPC and the sentences shall run concurrently.

2. The case of the prosecution in brief is as follows:-

A1 is a Saamiyadi (Saamiyadi Kuri Solbavar) and is the resident of Karuvepillaipalayam Village. A2-Deivasigmani is the Poojari and Dharmakartha of Veera Anjeneyar Temple, Ulundurpet and he is a resident of Ulundurpet colony. The deceased-Ajeeth, aged 3= years, is the son of Velmurugan, P.W.1. The appellant (A1) used to visit the house of the said Velmurugan and had acquaintance with him. With an intention to give the deceased-child in (Narabali) human child sacrifice, at about 12.00 noon on 12.07.2004, on the advise of the co-accused (A2), the appellant kidnapped the child and handed over him to the said Deivasigamani on the same day at about 3.00 p.m. At about 5.30 p.m., both of them took the deceased to Mangaleswari Amman Temple at Mangalampettai Sandaimedu and had murdered the child by pressing his face with the shirt of the boy closely and tightly after removing his dress and after putting viboothi, kumkum and turmeric on him and after pronouncing mantras. In order to screen the evidence and also the evidence of murder, both of them threw the dead body of the child into a nearby well belonging to one Sukkurbai.

3. At about 10.00 a.m., on 13.07.2004, one Thiru.Rathinavel, Assistant to the Village Administrative Officer of Mangalampettai, informed him that he saw the dead body of a child aged about 5 years in the well belonging to one Sukkurbai. On receipt of such information, the Village Administrative Officer, P.W.9 went to the place and also found the dead body floating in the water. Immediately, he lodged the complaint, Ex.P-6 at 10.30 a.m., to P.W.14, the Sub Inspector of Police attached to Mangalampettai Police Station, who registered the said complaint in Cr.No.142/2004 for the offence under Section 174 Cr.P.C. The printed First Information Report is Ex.P.14. Thereafter, P.W.14 went to the place and prepared an Observation Mahazar Ex.P15 and also drew a rough sketch, Ex.P.16 in the presence of witnesses. He made arrangements for the photographs to be taken and he conducted inquest on the dead body of the child in the presence of panchayatars and witnesses and prepared the inquest report, Ex.P.17. Thereafter, he made arrangements for conducting autopsy and for the said purpose, he sent the body through the Police Constable to Government Hospital, Vridhachalam along with a requisition, Ex.P-7 to the doctor for conducting post-mortem.

4. P.W.11, the doctor attached to Government Hospital, Vridhachalam commenced post -mortem on the body of the deceased at 12.15 p.m., on 14.7.2004 and she noted the following:-

” Could not be identified due to highly decomposed body.

Body was seen by the undersigned at 12.15 p.m on 14.07.2004 . Its condition then was rigor mortis absent. Post-mortem commenced at 12.15 p.m. On 14.07.2004. Appearances found at the post-mortem the body lies on its back with extension of all limbs. Maggots present all over the body. Both eyes proptosed. Mouth opened. Tongueprotruded outside. The whole bodybloated. Blisters and peeling of the skin present. Hyoid bone taken and sent for analysis. Throax: All bones intact. Heart chambers empty. Lungs pale, on cut section congested. Seen fluid come out and sent for analysis with bore water content. Abdomen: All internal organs pale. Stomach empty. Viscera preserved and sent for analysis. Skull All cranial suture lines separated Brain matter liquified and pale.”

She issued the post-mortem certificate, Ex.P-11 with her final opinion on the basis of the chemical analysis reports under Exs.P-8 to P-10 that the deceased would appear to have died of asphyxia due to smothering 48 to 56 hours prior to post-mortem.

5. As P.W.14 could not identify the child, he gave wireless message to all police stations and, as no body came forward to claim the body, on 14.07.2004, he buried the dead body with the assistance of the menials of Vridhachalam Municipality. Thereafter, he made arrangements to publish the photographs of the child in the dailies and handed over the case for further investigation to P.W.15, the Inspector of Police attached to Mangalampettai Police Station.

6. In the mean time, P.W.1 gave the Complaint, Ex.P-1 at about 9.00 a.m., on 14.7.2004 to P.W.16, the Sub Inspector of Police attached to Kadambuliyur Police Station as to the missing of his 3 = years old son. The said complaint was registered in Cr.No.455 of 2004 under Section 363 IPC. The printed First Information Report is Ex.P-19. He forwarded the express reports to the Court as well as to the higher police officials.

7. P.W.17, the Circle Inspector of Police in charge of Kadambuliyur Police Station, took up investigation on 14.7.2004 after the receipt of the FIR, Ex.P-19. He visited the scene of occurrence and prepared an Observation Mahazar, Ex.P2 and also drew a rough sketch, Ex.P-20 in the presence of P.W.5 and another witness. He seized the copper mandra plates and the talismans, M.Os.4 to 9 produced by P.W.2 under the mahazar, Ex.P3 in the presence of the same witnesses. He examined P.Ws.1 to 5 and recorded their statements. On receipt of wireless message from the Office of the Superintendent of Police as to the registration of the case in Cr.No.142 of 2004 of Mangalampettai Police Station, he took P.W.1 and other witnesses to Mangalampettai Police Station on 15.7.2004 at 9.00 a.m., to identify the deceased.

8. P.W.1, on seeing the photograph, M.O.1, identified the boy as his son. Immediately, P.W.15 gave a requisition under Ex.P-13 to the Tahsildar of Vridhachalam, P.W.13 to exhume the dead body and accordingly, the body was exhumed in the presence of P.W.1 and other witnesses. Ex.P.12 is the report of the Tahsildar in regard to the exhumation. Thereafter, the body was handed over to P.W.1. Thereafter, P.W.15 gave a requisition for transfer of the case in Cr.No.142 of 2004 pending on the file of Mangalampettai Police Station to Kadambuliyur Police Station.

9. P.W.17, continuation with his investigation, altered the offence to one under Section 302 IPC and forwarded the altered report, Ex.P21 to the Court. On receiving information, he proceeded to Ulundurpet-Vridhachalam road junction on 15.7.2004 and arrested the appellant-Kamsala (A1) with the assistance of a woman Sub Inspector of Police and the co-accused (A2) at 9.00 a.m., in the presence of P.W.7 and another witness. In pursuance of the admissible portion of the confession of A-1 under Ex.P4, he recovered the shirt, M.O.2 and the Jatty, M.O.3 under the mahazar, Ex.P.5. He thereafter remanded them to judicial custody. He examined the other witnesses and the post-mortem doctor and recorded their statements. After completing investigation on 25.8.2004, he laid the final report against the accused for the offence under Sections 364, 302 r/w 201 of IPC.

10. The prosecution examined 17 witnesses, marked 22 exhibits and produced 14 Material objects in order to prove its case.

11. When both the accused were questioned under Section 313 of the Criminal Procedure Code, they denied each and every incriminating materials available against them as false. No witness was examined and no document was marked on the side of the defence. The learned trial Judge, accepting the case of the prosecution, convicted the accused for the offences as stated earlier. It would be relevant to refer at this stage that A2, who was also convicted along with the appellant, preferred an appeal in C.A. 249 of 2005 questioning the conviction and sentence. By the judgment dated 28.02.2007, this court had allowed the said appeal. At that point of time, the appellant had not preferred any appeal and the present appeal came to be filed only later.

12. Mr.M.G.Shankaran, learned counsel appearing for the appellant has submitted that inasmuch as the appeal preferred by the co-accused (A2) was allowed by this Court disbelieving the case of the prosecution , the appellant (A1) is also entitled to the same benefit and consequently the judgment of conviction and sentence should be set aside.

13. Even on merits, the learned counsel would submit that there is no evidence to show that A1 had kidnapped the deceased-child, as the identity of A1 has not been proved by the prosecution. Further, the learned counsel would submit that the prosecution has also failed to identify the child, which was found in the custody of the appellant. He would also submit that as the evidence of the prosecution with regard to the implication of co-accused (A2) by P.Ws.6 and 8 was disbelieved by this court, when the case of the prosecution rests both on falsehood and truth mixed and are inseparable, the benefit must be given to the appellant. In support of the above submissions, the learned counsel would extensively take us through the entire evidence, more particularly, the evidence of P.Ws.1,2,3,4,6 & 8.

14. Mr.P.Kumaresan, learned Additional Public Prosecutor, on the other hand, would submit that the appeal preferred by the co-accused (A2) in the Sessions Case was allowed solely disbelieving the evidence of P.Ws.6 & 8 alone. Even while allowing the criminal appeal filed by the co-accused, this court had made it clear that the case of the other accused namely, the appellant herein could be considered independently on its own merit without reference to any of the observations made in the order in favour of A2. The learned Additional Public Prosecutor would also submit that inasmuch as the evidence of P.Ws.2, 3 & 4 as to the last seen theory and the evidence of PW5 as to the recovery of M.Os.2 & 3 under Ex.P5 on the basis of the admissible portion of the confessional statement of A-1 are available, the prosecution case insofar as A1 stands entirely on a different footing and the conviction and sentence merits no interference. In support of the above submission, the learned Additional Public Prosecutor would again take us through the evidence of Pws1 to 5 & 7 as well as the relevant exhibits to prove the recovery.

15. We have anxiously given our consideration to the rival contentions. It is a case of circumstantial evidence. In a case of circumstantial evidence, this court must cautiously scrutinize the evidence in respect of each and every material particular. A burden is cast upon the prosecution to prove the circumstances without there being any break implicating the appellant. Keeping the above in mind, the case of the prosecution should be considered.

16. Before we delve upon the evidence to find out whether the prosecution has established the entire chain of circumstances to prove the guilt of the accused, we are inclined to consider the first submission as to the applicability of the judgment of this court made in C.A.No.249 of 2005 dated 28.02.2007, whereby the co-accused (A2) was acquitted. The prosecution has laid charge sheet as against both the appellant and the other accused. The trial court also had found both the accused guilty. In fact, the trial court found the appellant (A1) guilty of the offence under Sections 364 and 302 r/w 34 IPC. In addition to the above, the appellant herein was also found guilty along with the other accused for the offence under Section 201 r/w 302 IPC. The co-accused (A2) was also found guilty of the offence U/s.302 of IPC. While considering the appeal preferred by A2, this court had taken note of the evidence of the eye-witness, PW8. PW8 had deposed before the court that on the evening of 12.07.2004 he saw both the accused with the child after the closing hours of shandy. At that time when he enquired A2 as to why he is taking the child, A2 replied that he was taking the child to give treatment, as the child was unwell. Thereafter, he has described as to how the child was murdered. The above evidence was not accepted by this court on the ground that PW8 was examined on 19.07.2004 and his statement reached the court only on 2.8.2004 and therefore, there would be a possibility of PW8 implicating A2 for the first time after PW6 came to be examined. PW6 was examined to prove the last seen theory namely, after the occurrence, both the appellant and A2 were seen by PW6. The evidence of PW6 was not accepted by this court on the ground that the accused are shown to be strangers to PW6 and that the prosecution would have definitely done better by holding Test Identification Parade to enable PW6 to identity the persons whom he had seen in the weekly shandy along with the child. This court had disbelieved the evidence of P.W.6 and consequently P.W.8 who came to be examined after P.W.6 was examined and the statement recorded under Section.161 Cr.P.C., from P.W.8 was not sent to the court immediately, this court gave the benefit of doubt to the co-accused .

17. We must not over look the observations of the very same Division Bench insofar as the complicity and involvement of A1, the appellant herein in the offence. The court had made a cautious note that whatever the observations and the findings rendered in the judgment would be only in order to consider the appeal preferred by A2 and such findings are not with reference to A1’s involvement in the prosecution case, and the case of A1 could be considered with reference to the evidence available if required. From the above observation, it is very clear that the earlier Division Bench had not rendered any finding as to the evidence available to implicate A1. That apart, as A1 was not before this court at the relevant point of time when this court was considering the appeal preferred by A2 and the conviction and sentence were based on the evidence of Pws.6 & 8 and not on the basis of any other evidence, in our considered view, the case of the appellant (A1) shall be considered independently by taking into the ocular and documentary evidence implicating him irrespective of whatever findings given by the earlier Division Bench in the appeal preferred by the co-accused. Further, it is not as if the prosecution has come forward with the case to implicate A1 solely on the basis of evidence of P.Ws.6 & 8, but has examined P.Ws.2 to 4 as to the last seen theory, P.W.5 as to the recovery of M.Os.4 to 9 and P.W.7 as to the recovery of M.Os.2 & 3 on the basis of the admissible portion of the confessional statements. Therefore, in our considered view, the judgment of this court dated 28.02.2007 made in C.A.No.249 of 2005 acquitting the co-accused (A2) shall not stand in our way to independently appraise the evidence and consequently the case of the prosecution to find out the guilt of the present appellant (A1).

18. So far as the motive aspect is concerned, the prosecution has examined P.Ws.1 to 4 as to the fact that A1 is the soothsayer and fortune-teller. P.W.1, the father of the deceased, has stated that A1 used to visit his house for soothsaying to his wife. The acquaintance of the accused, the present appellant, with the family of P.W.1 has been spoken to by P.W.1 himself as well as the other witnesses. In fact, P.W.2, the sister and mother-in-law of P.W.1, has stated that the appellant used to come to the house and she had collected Rs.100/- for tying the talisman in order to achieve the magical power. By the evidence of P.W.2, which is also corroborated by the evidence of P.W.4, it has been established that the appellant is a soothsayer and her contact with the local villagers was only in connection with the said activity and she was also aiming to secure a magical power by giving human child sacrifice.

19. P.Ws.3 & 4 are the independent witnesses. P.W.3 is a coolie and his profession is to graze the cattle. He has deposed that at about 12.30 p.m., on the date of occurrence he saw A1-Kamsala carrying the child. Of course, he has deposed that he did not know as to whom the child belonged to. However, he identified the child by stating that the child was at that time wearing the cement coloured shirt and orange coloured jatty namely, M.Os.2 & 3.

20. One of the contentions of the learned counsel for the appellant is that the child was not identified either by P.W.3 or P.W.4. In this context, though it is true that P.W.3 could not identify the child as to whom it belonged to, but, he was categorical in saying that the child’s head was tonsured and he saw a wound on the back of the child and the child was wearing M.O.2, Shirt & M.O.3, Jatty. This evidence of P.W.3 is also corroborated by P.W.4 who is an agriculturist residing in the locality. According to P.W.4, at about 12.00 noon on the date of occurrence, he saw A1 with the child and when he questioned A1 for what reason he was taking the child, A1 only gave an evasive reply. In fact, P.W.4 has specifically stated that the child was the deceased by name Ajeeth. He has also stated that at the time when he saw the child with A1, the head was tonsured and he also saw a wound on the back head. He has also deposed that the child was wearing cement coloured shirt (M.O.2) and orange coloured jatty (M.O.3). P.Ws.3 & 4 are the independent witnesses. We have no reason to disbelieve their statements solely on the ground that they falsely implicated the accused or there are some discrepancies in their evidence. According to the learned counsel for the appellant, P.W.3 had not mentioned the presence of P.W.4 when he was examined by the Investigating Officer and a statement was recorded under Section 161 Cr.P.C. In our opinion, merely because P.W.3 has not referred to the name of P.W.4 as to his presence in the scene of occurrence before the Investigating Officer, we should disbelieve his evidence made in the court, especially when there is no material to show that he had animosity against A1, the appellant herein. Hence, in our considered view, from the evidence of P.Ws.3 & 4, the prosecution has proved that the child, which was found with A1, was the deceased-child.

21. The next contention of the learned counsel for the appellant is that both P.Ws.3 & 4 had not identified the appellant. This argument is totally a misreading of the evidence. A careful reading of the evidence of P.W.4 would show that he knew not only the accused but also she was a soothsayer and fortune-teller. He has specifically implicated the appellant (A1) who alone had taken the deceased-child when he saw him at about 12.00 noon on 12.07.2004. This evidence of P.W.4 is also corroborated by the evidence of P.W.3 when he referred to specifically the name of the appellant (A1). Hence, from the evidence of P.W.3 & 4 , the prosecution has not only proved that the child, which was in the custody of the appellant (A1), was the deceased and the appellant (A1) was the soothsayer and fortune-teller.

22. The next circumstance to implicate the accused is the evidence of P.W.5. P.W.5 was examined by the prosecution to speak about the recovery of M.O.4-Copper Mandra Plate (measuring about 8″ X 6″ in size), M.O.5-Copper Mandra plate (measuring 8″ x 6″ size), M.O.6-Talisman, M.O.7-Talisman, M.O.8-Talisman and M.O.9-Talisman under the mahazar, Ex.P3. The above articles have been spoken to by P.W.2 while she has deposed before the court that those material objects were given to her only by the Appellant (A1) after collecting a sum of Rs.100/- to attain magical power. One of the further strongest circumstance is the recovery of M.Os.2 & 3 under the mahazar, Ex.P5. P.W.7, a coolie residing at Thiruvamoor Village, has deposed as to the arrest of the appellant and the voluntary confession given by him. The admissible portion of the confessional statement is Ex.P4. He has spoken about the recovery of M.O.2, cement coloured shirt and M.O.3, orange coloured jatty from the appellant. M.Os.2 & 3 are the shirt and jatty worn by the deceased child when the deceased was seen with the appellant as spoken to by P.Ws.3 & 4. In a case of circumstances, the recovery plays an important role. As the shirt, M.O.2 and jatty, M.O.3, which were said to have been removed by A2 before the child was given in human sacrifice, had been recovered from A1. In these circumstances, it could be safely concluded that the appellant was lastly seen with the deceased by P.Ws.2 & 3. The recovery of M.Os.2 & 3 from the appellant has also been established and by the above evidence, we have no hesitation to hold that the prosecution has established its case through the above circumstantial evidence.

23. That apart , the evidence of P.W.2 cannot be totally ignored in this case. Before we consider the evidence of P.W.8, we must once again refer to the earlier judgment wherein this court had observed that insofar as the case of A1 is concerned, the evidence can be considered independently without reference to any of the observations made in that judgment. We have also referred that the evidence of P.W.8 was disbelieved solely on the ground that there was a possibility of P.W.8 falsely implicating A2, since his statement was recorded after the statement from P.W.6 was obtained. P.W.6 has spoken about the fact that he lastly saw the appellant & A2 after the occurrence. Except P.W.6 as to the last seen theory and the eye witness P.W.8, no other witness had implicated A2 and therefore only, the evidence of P.W.8 was not accepted by this court. However, if the evidence of P.W.8 is considered with reference to the evidence of P.Ws.2 & 3 and the recovery of M.Os.2 & 3, in our considered view, the evidence of P.W.8 could be safely accepted insofar as implicating the appellant (A1). It is his specific evidence that on the evening of the fateful day, he saw the appellant and A2 carrying the child and when he asked A2 as to why he is taking the child, A2 had replied that the child was not well and therefore, he was taking the child to give treatment. Therefore, suspecting the behavior of both the Appellant and A2, he hid himself in a nearby bush and noticed all that had happened subsequently. According to him, A2 had removed the clothes, M.O.2-shirt and M.O.3-jatty from the person of the child and thereafter, he put some viboodhi, kumkum, turmeric and also did some poojas before closing the face with the cloth. He also specifically implicated that A1, who was present, caught hold the neck of the child and committed the murder and thereafter, both A1 & A2 had thrown the dead body of the child into the well. The recovery of the body of the deceased from the well is a corroborative material to the evidence of P.W.8. Further, as P.W.8 has spoken that the shirt and jatty namely, M.Os.2 & 3 have been removed before the child was murdered, the consequential recovery of those clothes from A1 also corroborates his evidence. In these circumstances, we have no hesitation to accept the evidence of P.W.8 so far as the occurrence is concerned implicating the appellant (A1).

24. For all the above reasons, we find no infirmity in the judgment of the learned trial judge in convicting and sentencing the appellant/A1 and, accordingly, the criminal appeal is dismissed.

kmk

To

1.The Principal Sessions Judge, Cuddalore

2.The Superintendent, Central Prison, Cuddalore

3.The District Collector, Cuddalore

4.The Director General of Police, Chennai

5.The Public Prosecutor, High Court, Madras

6.The Inspector of Police, Kadambuliyur Police Station,
Cuddalore.