Supreme Court of India

Gosu Jairami Reddy & Anr vs State Of A.P on 26 July, 2011

Supreme Court of India
Gosu Jairami Reddy & Anr vs State Of A.P on 26 July, 2011
Author: T Thakur
Bench: V.S. Sirpurkar, T.S. Thakur
                                                                                   REPORTABLE



                         IN THE SUPREME COURT OF INDIA


                        CRIMINAL APPELLATE JURISDICITION


                        CRIMINAL APPEAL NO. 1321 OF 2006



Gosu Jairami Reddy & Anr.                                     ...Appellants
      Versus
State of A.P.                                                 ...Respondents


                      (With Crl. Appeal No.1327 of 2006)


Gosu Ramachandra Reddy & Ors.                        ...Appellants
      Versus
State of A.P.                                                 ...Respondents


                                  J U D G M E N T

T.S. THAKUR, J.

1. Political rivalry at times degenerates into personal

vendetta where principles and policies take a back seat and

personal ambition and longing for power drive men to –

commit the foulest of deeds to avenge defeat and to settle scores.

These appeals by special leave present a somewhat similar picture

and assail the judgment and orders of conviction and sentence

passed by the Additional Sessions Judge, Anantapur of Gooty and the

High Court of Andhra Pradesh in appeal. The prosecution case may be

summarised as under:

2. Gosu Ramchandra Reddy (A1) and his two brothers Gosu

Jayarami Reddy (A2) & Gosu Jayaranga Reddy (A3) together with Gosu

Rameshwar Reddy (A4) and Gosu Rajagopal Reddy (A5) sons of Gosu

Ramchandra Reddy (A1) all residents of village Aluru of Anantapur

District in the State of A.P. were political activists owing their

allegiance to the Telugu Desam Party. The opposite group active in

the region and owing allegiance to the Congress party comprised

Shri Midde Chinna Pulla Reddy (deceased) his son Shri M. Sanjeeva

Reddy (PW1) and his two nephews M. Rammohan Reddy (PW2) and M.

Veeranjaneyuly (PW3); all residents of village Kaveti Samudram in

the District of Anantpur.

3. Elections to MPTC/ZPTC were held in July 2001 which saw Gosu

Jayaranga Reddy (A3) contesting for M.P.T.C. from Virapuram

village, while Gosu Ramchandra Reddy (A1) sought election from the

neighbouring Yerraguntapalli village. Both of them were set up by

Telugu Desam Party. Electoral contest took a bitter turn when the

duo mentioned above sought the support of the deceased M. Chinna

Pulla Reddy which he declined for he claimed to be a staunch

congressman committed to supporting the candidate set up by his

party. It so happened that A1 and A3 were both defeated at the

hustings.

4. The accused did not, according to the prosecution, reconcile

to the defeat. Instead they started nursing a grudge against M.

Chinna Pulla Reddy who was in their view the cause of their

humiliation in the electoral battle. The animosity arising out of

the electoral debacle of the two accused persons provided the

motive for a murderous assault and resultant death of M. Chinna

Pulla Reddy on 31st July, 2001 at village Sajjaladinne where the

deceased –

had established a slab polishing factory in the name and style of

Reddy & Reddy Slab Polishing factory.

5. The prosecution case is that the deceased Shri M. Chinna

Pulla Reddy reached his house at Tadipatri from his village in a

Tata Sumo Jeep alongwith his son M. Sanjeeva Reddy (PW1) and his

nephews M. Rammohan Reddy (PW2) and M. Veeranjaneyuly (PW3). One

Hanumanatha Reddy and Mabu also accompanied them. From there the

deceased and his companions came to the Slab Polishing Factory at

Sajjaladinne at about 5.00 p.m. Hardly had Ganur Shankar the

driver of the jeep parked the jeep at the factory office when A1 to

A5 entered the factory from the main gate, with A2 carrying bombs

and A1 & A3 to A5 carrying hunting sickles. Coming closer, accused

Gosu Jayarami Reddy (A2) hurled two bombs towards the Jeep out of

which one fell and exploded on the bonnet of the Jeep while the

other fell on its left side door and exploded thereby partially

damaging the Jeep. The inmates of the Jeep ran for safety in

different directions. The deceased also got down from the jeep and

started running towards –

the office room of the factory, when A-1 Gosu Ramchandra Reddy and

A3 to A5 viz. Gosu Jayaranga Reddy, Gosu Rameshwar Reddy and Gosu

Rajagopal Reddy attacked him with the hunting sickles which they

were carrying. The prosecution case is that A1 Gosu Ramchanda

Reddy hacked the deceased on his head, while A3 Gosu Jayaranga

Reddy assaulted him on his neck. A4 Gosu Rameshwar Reddy and A5

Gosu Rajagopal Reddy also similarly hacked the deceased resulting

in the death of the deceased on the spot. The entire incident is

said to have been witnessed by M. Sanjeeva Reddy (PW1) from behind

the workers room and by M. Ram Mohan Reddy (PW2) from the Pial of

the Southern door of the office room. The incident was witnessed

even by M. Veeranjane Reddy allegedly from the side of the labour

room.

6. A written complaint about the occurrence was lodged by M.

Sanjeeva Reddy (PW1) on the basis whereof FIR No.85/01 was

registered in the Police Station at Tadipatri at 6 p.m. on 31st

July, 2001. The police arrived at the scene of occurrence at about

7 p.m., conducted an inquest and sent –

the dead body for post-mortem examination to the Government

hospital at Tadipatri. After completion of the investigation, a

chargesheet was presented against A1 to A5 and five others for

commission of offences punishable under Sections 147, 148 and 302

read with Section 149 IPC and Sections 3 and 5 of the Explosive

Substances Act, before the Judicial Magistrate, Ist Class,

Tadipatri who committed the accused persons to the Court of

Sessions at Anantpur. The case was then made over to VIth

Additional District and Sessions Judge, (Fast Track) Anantapur

before whom the accused persons pleaded not guilty and claimed a

trial.

7. In support of its case the prosecution examined PWs 1 to 10

apart from placing reliance upon the documents marked Ex.P1 to P22

and MOs marked 1 to 20. Accused Gosu Ramchandra Reddy (A1) and Gosu

Jayaranga Reddy (A3) examined DW1 to DW4 apart from placing

reliance on documents marked D1 to D12, in support of the plea of

alibi raised in defence.

8. By its judgment and order dated 15th July, 2005, the Trial

Court convicted A1 to A5 for commission of offences punishable

under Sections 147, 148, 302 read with Section 149 and Sections 3

and 5 of Explosive Substances Act and sentenced them to suffer

rigorous imprisonment for a period of one year for the commission

of an offence under Section 147 IPC, two years under Section 148

IPC and life imprisonment for the offence punishable under Section

302 IPC. They were also convicted and sentenced to ten years

imprisonment for the offence punishable under Sections 3 and 5 of

the Explosive Substances Act. The sentences were ordered to run

concurrently. The Trial Court also directed payment of fine of

Rs.10,000/- each by the accused persons and a default sentence of

three months simple imprisonment for the offence under Section 302

IPC and a fine of Rs.1,000/- each for the offence under Sections 3

and 5 of the Explosive Substances Act and in default simple

imprisonment for a period of one month. A6 to A10 were, however,

acquitted of the charges framed against them.

9. Aggrieved by the judgment and order passed by the Trial

Court the appellants filed Criminal Appeal No.1112 of 2005 before

the High Court of Andhra Pradesh at Hyderabad. The High Court after

reappraisal of the entire evidence on record affirmed the

conviction and sentence awarded to the appellants and dismissed the

appeal. The present appeals by special leave assail the correctness

of the said judgment and order.

10. We have heard learned counsel for the parties who have taken

pains to extensively refer to the evidence adduced by the

prosecution and the defence before the Trial Court in a bid to show

that the Trial Court as well as the High Court both have failed to

properly appreciate the same hence erroneously found the appellants

guilty of the offences alleged against them. Before we advert to

the criticism levelled against the inferences & conclusions drawn

by the Courts below we need to point out that an appeal to this

Court by special leave under Article 136 of the Constitution of

India is not an ordinary or regular appeal against an order of

conviction recorded by a –

competent Court. In an ordinary or regular appeal, the appellate

Court can and indeed is duty bound to re-appraise the evidence and

arrive at its own conclusions. It has the same power as the Trial

Court when it comes to marshalling of facts and appreciation of the

probative value of the evidence brought on record. The accused

can, therefore, expect and even demand a thorough scrutiny and

discussion of his case in all its factual and legal aspects from

the appellate Court, in the same manner as would be required of a

Trial Court. But once the appellate Court has done its task, no

second appeal lies against the judgment; under the Cr.P.C. whether

to the High Court or to this Court. A revision against an

appellate judgment of a criminal Court is maintainable before the

High Court but the same has its own limitations. Suffice it to say

that the extra-ordinary jurisdiction of this Court under Article

136 of the Constitution is not and cannot be a substitute for a

regular appeal where the same is not provided for by the law. The

scope of any such appeal has, therefore, to be limited lest the

spirit and the intent of the law that does not sanction a second

round of appellate hearing in criminal –

cases, is defeated and a remedy that is not provided directly made

available indirectly; through the medium of Article 136 of the

Constitution. The decisions of this Court on the subject are a

legion. Reference to some of them would however suffice. In

Gurbaksh Singh v. State of Punjab (AIR 1955 SC 320) this Court held

that it cannot consistently with its practice convert itself into a

third Court of facts. In D. Macropollo and (Pvt.) Ltd. v. D.

Macropollo and (Pvt.) Ltd. Employees’ Union and Ors. (AIR 1958 SC

1012) this Court declared that it will not disturb concurrent

findings of fact save in most exceptional cases. In Ramaniklal

Gokaldas & Ors. v. State of Gujarat (AIR 1975 SC 1752) this Court

observed that it is not a regular Court of appeal which an accused

may approach as of right in criminal cases. It is an extraordinary

jurisdiction which this court exercises when it entertains an

appeal by special leave and this jurisdiction by its very nature is

exercisable only when the Court is satisfied that it is necessary

to interfere in order to prevent grave or serious miscarriage of

justice. In Pallavan Transport Corporation Ltd. v. M. Jagannathan

(2001 AIR SCW –

4786) this Court held that reassessment of evidence in proceedings

under Article 136 is not permissible even if another view is

possible. In Radha Mohan Singh alias Lal Saheb and Ors. v. State of

U.P. (AIR 2006 SC 951) this Court declared that re-appreciation of

evidence was permissible only if the Trial Court or the High Court

is shown to have committed an error of law or procedure and

conclusions arrived at are perverse. This Court further held that

while it does not interfere with concurrent findings of fact

reached by the Trial Court or the High Court, it will interfere in

those rare and exceptional cases where it finds that several

important circumstances have not been taken into account by the

Trial Court and the High Court resulting in serious miscarriage of

justice or where the trial is vitiated because of some illegality

or irregularity of procedure or is otherwise held in a manner

violating the rules of natural justice or that the judgment under

appeal has resulted in gross miscarriage of justice. (See also

Bhagwan Singh v. State of Rajasthan (AIR 1976 SC 985), Suresh Kumar

Jain v. Shanti Swarup Jain and Ors. (AIR 1997 SC –

2291) and Kirpal Singh v. State of Utter Pradesh (AIR 1965 SC 712).

11. It is in the light of the above pronouncements of this Court

evident that an appeal by special leave against the judgment and

order of conviction and sentence is not a regular appeal against

the judgment of the Trial Court. The appellant cannot seek reversal

of views taken by the Courts below simply because another view was

possible on the evidence adduced in the case. In order that the

appellant may succeed before this Court, it must be demonstrated

that the view taken by the Trial Court or the appellate Court for

that matter is affected by any procedural or legal infirmity or is

perverse or has caused miscarriage of justice.

12. It is now our task to determine whether the order of

conviction and sentence recorded by the courts below suffers from

any such infirmity as is mentioned above so as to justify

interference with the same in exercise of our extra ordinary

jurisdiction. On behalf of the appellants it was argued that the

alleged motive behind the killing of the deceased Midde Chinna

Pulla Reddy has not been –

established. The Trial Court has according to the learned counsel

rejected the plea of political rivalry being the driving force

behind the incident in question. The High Court was, argued the

learned counsel for the appellants, in error in reversing that

finding and holding that the prosecution had established the

existence of political rivalry as the motive for the murder of the

deceased. Absence of a strong motive was a circumstance, that

according to the learned counsel rendered the entire prosecution

story suspect, the benefit whereof ought to go to the appellants.

13. It is settled by a series of decisions of this Court that in

cases based on eye witness account of the incident proof or absence

of a motive is not of any significant consequence. If a motive is

proved it may supports the prosecution version. But existence or

otherwise of a motive plays a significant role in cases based on

circumstantial evidence. The prosecution has in the instant case

examined as many as five eye witnesses in support of its case that

the deceased was done to death by the appellants. The depositions

of Shri M. Sanjeeva Reddy (PW1), Shri M. –

Rammohan Reddy (PW2), Shri Veeranjaneyu (PW3), Shri D.

Dastnagiramma (PW4) and Shri Eswaraiah (PW5) have been relied upon

by the prosecution to substantiate the charge framed against the

appellants. If the depositions giving the eye witness account of

the incident that led to the death of late Shri Midde Chinna Reddy

are indeed reliable as the same have been found to be, by the Trial

Court and the first appellate Court, absence of a motive would make

little difference.

14. Having said that we need to examine the reasoning of the

Trial Court while it dealt with the question of motive – which

finding of the trial Court has been reversed by the High Court. The

trial court has on the question of motive observed:

“In the present case 3 eye witnesses are there and
their evidence is supported by PW.4. Even though both
parties accused group and the deceased group belonged
to different political parties, but actually there is
no evidence that there are pending civil litigations
between them. In the MPTC Elections the accused No.1
and 3 contested for the post of MPTC on behalf of the
Telugu Desam Party and the deceased supported the
congress back ground candidates and who succeeded and
the accused persons were defeated in the elections.
Except that there is no material to state that –
the deceased and his sons got enmity towards the
accused persons”

15. The above finding was manifestly erroneous. Not only was

there evidence on record in the form of depositions of Shri M.

Sanjeeva Reddy PW1 and Shri M. Rammohan Reddy PW2, the alleged

political rivalry between the two sides was mentioned even in the

first information report lodged by PW1 in writing. The complaint

and so also the FIR registered on the basis of the same clearly

referred to the reason why the deceased had been killed. It

attributed the reason for the ghastly murder of the deceased to his

refusal to support the candidature of A1 and A3 in the ZPTC/MPTC

elections. It was not, therefore, a case where motive was

introduced as an improvement in the prosecution story. It was on

the contrary a case where right from the stage of lodging of the

FIR till recording of depositions in the court political rivalry

was said to be the motive for the killing of the deceased. Shri M.

Sanjeeva Reddy PW1, who was also the first informant had stood by

his version regarding the political rivalry being the cause for the

murder of his father Chinna Pulla Reddy. So had M. Rammohan Reddy

PW 2 –

who had also in no uncertain terms said that the rivalry between

the two groups was the reason why the deceased was done to death.

The High Court appreciated the above evidence and rightly observed:

“From the above evidence, it is clear that there was
political rivalry between the accused party and the
deceased party and the accused bore grudge against the
deceased on account of the refusal of the deceased to
support them in the elections and on account of the
defeat of A-1 and A-3 in the ZPTC elections.”

16. There is, in our opinion, no reason much less a compelling

one for us to take a view different from the one taken by the High

Court. The prosecution case that these accused appellants had a

motive for the commission of the offence alleged against them thus

stood satisfactorily proved.

17. It was next contended that the incident in question having

occurred at 5 p.m. the first information report lodged at 6 p.m.

was delayed for which delay, the prosecution had offered no

explanation. It was further contended that the jurisdictional

Magistrate had received a copy of the FIR only at 1.05 a.m. Keeping

in view the –

distance between the place of occurrence and the Police Station as

also the distance between the Police Station and the jurisdictional

Magistrate’s court the delay in lodging of the report and in

sending a copy thereof to the Magistrate were significant which

would in the absence of any valid explanation render the entire

prosecution case, suspect.

18. There is in our view no merit even in this submission of the

learned counsel. A report regarding the commission of a cognizable

offence, lodged within an hour of the incident cannot be said to be

so inordinately delayed as to give rise to a suspicion that the

delay – if at all the time lag can be described to be constituting

delay, was caused because the complainant, resorted to

deliberations and consultations with a view to presenting a

distorted, inaccurate or exaggerated version of the actual

incident. No suggestion was made to PW1 the first informant that he

delayed the lodging of the report because he held any consultation

in order to present a false or distorted picture of the incident. A

promptly lodged report may also at times be inaccurate or distorted

just as a delayed report may –

despite the delay remain a faithful version of what had actually

happened. It is the totality of the circumstances that would

determine whether the delay long or short has in any way affected

the truthfulness of the report lodged in a given case. The

credibility of a report cannot be judged only by reference to the

days, hours or minutes it has taken to reach the police station

concerned. Viewed thus the credibility of the report was not

affected on account of the so called delay of one hour in lodging

of the complaint. So also, the receipt of the report by the

magistrate at 1.05 a.m. was not so inordinately delayed as to

render suspect the entire prosecution case especially when no

question regarding the cause of delay was put to the Investigating

Officer. If delay in the despatch of the First Information Report

to the Magistrate was material the attention of the Investigating

Officer ought to have been drawn to that aspect to give him an

opportunity to offer an explanation for the same. How far was the

explanation acceptable would then be a matter for the court to

consider.

19. It was then contended by the learned counsel for the

appellants that there were certain erasures and interpolations in

the first information report which according to them suggested a

manipulation and raised a doubt about the registering of the first

information report. A similar contention, it appears was raised

even before the Trial Court, who repelled the same holding that the

only discrepancy in the first information report was a correction

of FIR No.84 to First Information Report No.85. The Trial Court

further held that the said correction was wholly immaterial and did

not affect the prosecution version. Before us, an attempt was made

by the learned counsel for the appellants to argue that the

correction made in the first information report altered the FIR

number from 86 to 85 meaning thereby that the first information

report had been ante timed. There is no merit in that contention

either. The trial court has in our opinion correctly found that

the over-writing in the First Information Report was limited to

converting the digit 4 to digit 5 in the number assigned to the

FIR. This correction is visible to the naked eye. The contention

that the correction had the effect of converting –

FIR No.86 into FIR No.85 is not supported by the record. As a

matter of fact the correction simply altered the FIR number from 84

to 85. In the circumstances, unless the correction is shown to be

of any significance, nothing much turns on the same. Learned

counsel for the appellants were unable to demonstrate that the

correction of the First Information Report No.84 to 85 suggested

any distortion in the prosecution case or prove that the first

information report was false or ante timed. It is also

significant that neither in the memo of appeal before the High

Court nor in the special leave petition filed before this Court had

the appellants pursued the challenge or urged the alleged

interpolation in the First Information Report as a ground

warranting rejection of the prosecution case.

20. That brings us to the substance of the prosecution case

which essentially comprises the depositions of M. Sanjeeva Reddy

PW1, M. Rammohan Reddy, PW2 and M. Veeranjaneya Reddy PW 3.

According to M. Sanjeeva Reddy PW 1, late Shri Chinna Pulla Reddy,

Ramamohan Reddy, Hanumantha Reddy, Veeranjaneya Reddy, Mabu –

and driver Shankar started from Kavetimasumdram in a Tata Sumo Jeep

driven by Shankar on 31st of July, 2001 and reached Tadipatri at 4

p.m. From the house of the deceased at Tadipatri the aforesaid

persons including the deceased travelled to Sanjjaladinne village

and reached the slab polishing factory by 5 p.m. The driver of the

vehicle drove through the gate of the factory premises and then

reversed the same for parking the jeep facing the gate. It was at

this stage that A1 to A5 came running through the gate into the

factory. A2 was armed with bombs while the other accused were

armed with hunting sickles. A2 hurled two bombs, one of which fell

on the bonnet of the Jeep and exploded while the other bomb

exploded on the left side door of the vehicle. All of them were

terrified by the sudden attack and started running away for

shelter. The witness ran towards labour room of the factory on the

west side and stood behind the workers room from where he witnessed

the occurrence. He saw that when the deceased was running to the

office room of the factory Gosu Ramachandra Reddy A1 hacked him

with a hunting sickle on his head. Similarly Gosu Rajagopal Reddy

A3 also –

hacked the deceased on the neck. Because of the blows sustained by

the deceased he fell down at a distance of 3 ft. from the office

room. A3 instigated the others to kill the deceased whereupon A4

and A5 also hacked the deceased. The witness was stunned out of

fear and remained frozen at the place from where he watched the

occurrence, while the accused left the place from the same gate

carrying their hunting sickles stained with blood.

21. The witness goes on to state that PW 3 M. Veeranjaneya Reddy

also came to the spot after the occurrence and saw the dead body of

the deceased. Mabu and Ramamohan Reddy were sent by the witness to

the Village to inform his mother and brother. The witness himself

went to the Police Station and lodged a report at Tadipatri Police

Station, Ex.P1. The police arrived at the spot and conducted an

inquest between 7 p.m. to 10 p.m. with the help of electric lights

and two petromax lamps. At the inquest the watchman told the

witness that he had seen A6 to A10 outside the factory gate. It

was on the basis of the said statement that the names of A6 to A10

were also –

included as persons responsible for the commission of the offence.

Despite extensive cross examination nothing material has been

extracted from the witnesses which could possibly discredit his

testimony nor was any specific contention based on the said

statement made in the courts below or urged before us.

22. To the same effect are the depositions of PW 2 and PW3 who

too have fully supported the prosecution case and the narrative

given by PW1. The version of these witnesses who according to the

prosecution were eye witnesses to the occurrence has been accepted

as truthful by the trial court as also the High Court in appeal.

In the absence of any material contradiction in the version given

by these witnesses and in the absence of any other cogent reason

rendering the depositions unacceptable, we see no reason why the

said version should not be accepted as truthful.

23. Deposition of D. Dastagiramma PW4 has also substantially

supported the prosecution version although she was declared hostile

by the public prosecutor on account of her refusal to identify the

accused. According to –

this witness she was staying in the slab factory of the deceased

Pulla Reddy in a labour room. Pulla Reddy had come to the factory

along with PW1, PW2 and PW3. Hanumantha Reddy and Mabu, Driver

Shankar was also with him in the white jeep. They reached the

factory at 5 p.m. The Jeep was reversed by the driver and parked

facing towards the gate, when five persons came running from the

gate. One person was having bombs while the remaining were armed

with hunting sickles. Both the bombs thrown at the jeep exploded

whereafter PW 1 to PW 3 ran away. PW 1 had run towards the Labour

room while the five assailants surrounded the deceased China Pulla

Reddy. At this stage the witness ran away due to fear to the back

side of the factory and left for Ramapuram her parents’ village.

24. Eswaraiah PW5 was also a labourer who was working in the

factory of the deceased Pulla Reddy. This witness was taking care

of the poultry in the factory owned by the deceased. Since some of

the birds had escaped from the factory, he was chasing them back

into the factory. At –

about 5 p.m. he heard a loud noise from the factory. He returned to

the factory within 10 minutes and found that Pulla Reddy had been

hacked and was lying dead in a pool of blood at a short distance

from the jeep. This witness saw PWs 1 to 3, Mabu, Hanumantha Reddy

near the dead body but did not see the assailants as they had run

away from there.

25. It is evident from the depositions of the three witnesses

referred to above that the deceased Pulla Reddy had come to his

factory accompanied by PW 1 M. Sanjeeva Reddy, PW 2 M. Rammohan

Reddy, PW 3 M. Veeranjaneya Reddy and Shankar the driver of the

sumo jeep and that the deceased was killed inside the factory by

five persons. The depositions of PWs 4 and 5 substantially

supports the prosecution case and proves the presence of the

deceased Pulla Reddy, and PWs 1, 2 and 3 apart from Shanker, the

driver of the Sumo jeep inside the compound of the factory at 5

p.m. on 31st July, 2001 when the incident took place. Once the

presence of PWs 1, 2 and 3 was established by their own depositions

which have remained unshattered –

and the supporting evidence of PWs 4 and 5, the version given by

the said three witnesses cannot be brushed aside lightly.

26. Mr. Ranjit Kumar, learned Sr. counsel appearing for A1, A4

and A5 contended that since the accused persons belonged to a

different village in the absence of any evidence to show, that they

knew that the deceased was visiting his factory it would be

difficult to believe that they were lying in wait to assault and

kill him. There is indeed no evidence to show that the accused

persons knew about the visit of the deceased to his factory but

that does not in our view, make any material difference. What is

important is that the stone polishing factory was owned by the

deceased and was not far from his house at Tadipatri. A visit by

the owner of the factory was not so improbable that the accused

could not expect the same especially when those with a sinister

design like a cold blooded murder, could lie in wait if necessary

to strike at an opportune time. The fact that a factory owned by

Accused No.1 was in close proximity to the factory of the deceased,

made it all the –

more easy for the assailants to carry out their nefarious design.

That the deceased had been killed in the factory, is not even

questioned by the defence as indeed the same cannot be questioned

in the light of the deposition of the witnesses examined by the

prosecution. The depositions of the eye witnesses PWs 1 to 3 are

clear and free from any embellishments hence completely reliable.

It is also difficult to believe that the witnesses who are closely

related to the deceased would screen the real offenders and falsely

implicate the appellants only because of the political rivalry

between the two groups.

27. Mr. Kumar next argued that the weapons allegedly used by the

appellants were said to be hunting sickles, whereas the injuries

found on the person of the deceased were said to have contused

margins which could not be caused by a hunting sickle. It was also

argued that while the eye witnesses had attributed to A3 an

injury on the neck of the deceased no such injury was reported by

the doctor in the post mortem examination. This was, according –

to the defence, a major contradiction, that would render the

prosecution story doubtful.

28. It is true that PW 1 has in his depositions attributed an

injury to A 3 which according to the witness was inflicted on the

neck of the deceased. It is also true that the post mortem

examination did not reveal any injury on the neck. But this

discrepancy cannot in the light of the evidence on record and the

fact that it is not always easy for an eye witness to a ghastly

murder to register the precise number of injuries that were

inflicted by the assailants and the part of the body on which the

same were inflicted. A murderous assault is often a heart-rending

spectacle in which even a witness wholly unconnected to the

assailant or the victim may also get a feeling of revulsion at the

gory sight involving merciless killing of a human being in cold

blood. To expect from a witness who has gone through such a

nightmarish experience, meticulous narration of who hit whom at

what precise part of the body causing what kind of injury and

leading to what kind of fractures or flow of how much blood, is to

expect too much. Courts need to be –

realistic in their expectation from witnesses and go by what would

be reasonable based on ordinary human conduct with ordinary human

frailties of memory and power to register events and their details.

A witness who is terrorised by the brutality of the attack cannot

be disbelieved only because in his description of who hit the

deceased on what part of the body there is some mix up or

confusion. It is the totality of the evidence on record and its

credibility that would eventually determine whether the prosecution

has proved the charge against the accused. Having said that let

us see the nature of the injuries that were noticed by Dr.

Satyanarayana Reddy PW 6, who conducted the post mortem on the

deceased and examine whether the discrepancy pointed out by the

defence makes any real dent in the prosecution case. The witness

has described the injuries as under:

“EXTERNAL INJURIES

1. Incised injury over left side of head
Fronto parietal area 15 cms x 2 cms x bone deep. Bones
fractured. Brain matter seen out side through the
injuries. Margins contused.

2. Incised injury over the occipital area of
head on right side 8 cms x 2 cms. bone deep, margins
contused.

3. Incised injury over left side of face 6
cms. x 2 cms. muscle deep. Margins contused.

4. Incised injury over the lower Jaw
extending on both side of face 16 cms. x 3 cms. x bone
deep, margins contused, mandible fractured.

5. Incised injury over lower lip on left
side 7 cm x 2 cm. muscle deep, margins contused.

6. Incised injury over right clavicle 6 cm x
2 cm bone deep, margins contused, right clavicle
fractrured.

7. Incised injury over left shoulder 6 cm x
2 cm muscle deep, margins contused.

8. Incised injury over left side of chest
below clavicle 15 cm x 2 cm cavity deep, margins
contused. Lung tissue protruding over through the
injury.

9. Incised injury over the palm of left hand
near wrist 2 cm x 1 cm tissue deep, margins contused.

10. Incised injury over the palm of left hand near
little finger 2 cm x 1 cm tissue deep, margins
contused.

11. Incised injury over the dorsal aspect of left
forearm upper 1/3 5cm x 2 cm muscle deep, margins
contused.

12. Incised injury over the back of left scapular
area 4 cm x 2 cm muscle deep, margins contused.

Deep dissection and internal examination:
Skull: fracture of left frontal and left parietal bone
present. Fracture of occipital bone right side
fractured. Brain underlying the fractured bones
extensively injured. Intracranial haemorrhage present.

Hyoid normal fracture of mandible present. Fracture of
right clavicle present. Thorax on left side fracture
of ribs from 1 to 3 present. Lung tissue protruding
out through the injury. Left lung extensively injured.
Extravasations of blood about 800 cc present in left
thoracic cavity. Heart chambers empty. Right lungs
normal and pale. Stomach contain digested food, Liver
normal and pale. Kidneys normal and pale.
Extravasations of blood surrounding all external
injuries. The injuries are ante mortem in nature.
Rectum empty. Bladder empty.

Opinion : The deceased would appear to have died
of shock and haemorrhage due to multiple injuries, –
especially injuries to vital organs. Brain: caused by
injuries No.1 and 2 and injury to left lung caused by
the injury No.8 and died 15 to 18 hours prior to post
mortem examination. Injuries would have been caused by
sharp weapons like sickles. The P.M. certificate is
Ex.P.3. Injuries 1 to 12 are ante mortem in nature.
The above injuries sufficient to cause to death in
ordinary course of nature.”

29. Two aspects are clear from the above. First is that injury

no.6 (supra) was found over the right clavicle. The injury was

bone deep and the clavicle fractured. A witness who has a momentary

view of the incident which is over within a few minutes may not

have his testimony rejected only because instead of describing the

injury to the clavicle he described the same to be an injury to the

neck. It is not a case where the witness attributes an injury to

the assailants on a vital part like the head but no such actual

injury is found in that region of the body. Instead an injury is

found say on the leg or any other portion of the body. It is a

case where the witness describes the infliction of the injury in a

region which may not be accurate from the point of view of human

anatomy but which is capable of being –

understood in a layman’s language to be an injury in an area that

is proximate.

30. The other aspect is that the deposition of the doctor

establishes the fact that the injuries noticed on the dead body of

the deceased had been inflicted by sharp cutting instrument like

sickles. It is further stated by the doctor that in all

probabiliting the deceased might have died on receipt of the first

injury itself. There is nothing in the examination of the eye-

witnesses from which the court may infer that the injuries found in

the post mortem examination of the deceased could not have been

caused by sharp edged sickles that the accused were carrying with

them and are said to have used in the course of the incident. The

argument that there is a material contradiction between the ocular

evidence on the one hand and the medical evidence on the other must

therefore fail and is hereby rejected.

31. It was then contended on behalf of the appellants that the

prosecution had dropped Shankar the driver of the Sumo Jeep and

Hanumantha Reddy who according to the –

defence witnesses could have given true account of incident if at

all they were accompanying the deceased on the date of the

occurrence. It was argued by Mr. Sushil Kumar, learned senior

counsel for the appellants that the non-examination of Shankar, the

driver of the Jeep assumes importance because according to the

prosecution version the driver had after entering the factory

premises reversed the Jeep and parked it facing the gate. This

part of the case could be supported only by the driver and since

the driver had been given up at the trial the prosecution case that

the vehicle was parked facing the gate, must be deemed to have

remained unproved. The parking of the vehicle in the manner

suggested by the prosecution was according the learned counsel

material in as much as unless the prosecution introduced the theory

of the vehicle being parked by the driver facing the gate the so-

called eye-witness to the occurrence would have had no opportunity

to see the accused persons entering the factory with bombs and

sickles. We regret to say that there is no merit in that contention

either. It is well-settled that every witness that the prosecution

may have listed in the charge–

sheet need not be examined. It is entirely in the discretion of the

Public Prosecutor to decide as to how he proposes to establish his

case and which of the listed witnesses are essential for unfolding

the prosecution story. Simply because more than one witnesses have

been cited to establish the very same fact is no reason why the

prosecution must examine all of them. The prosecution in the

present case examined three eye-witnesses to prove the incident in

question. There was no particular fact that could be proved only by

the deposition of the driver and not by other witnesses. That

Shanker was the driver of the vehicle at the relevant time, and

that he reversed the vehicle and parked it facing the gate, were

facts regarding which each one of the occupants of the vehicle was

a competent witness. PWs. 1, 2 and 3 have in their depositions

testified that the vehicle was parked facing the gate by Shankar

driver of the vehicle after reversing the same. So also the non-

examination of Hanumantha Reddy does not, in our opinion, make any

dent in the prosecution case or render the version given by three

eye-witnesses who have supported the prosecution version unworthy

of –

credit. As a matter of fact once the deposition of the eye-

witnesses examined at the trial is accepted as trustworthy the non-

examination of other witnesses would become inconsequential. This

Court in Nirpal Singh v. State of Haryana (1977) 2 SCC 131 stated

the principles in the following words:

“The real question for determination is not as to
what is the effect of non-examination of certain
witnesses as the question whether the witnesses
examined in Court on sworn testimony should be believed
or not. Once the witnesses examined by the prosecution
are believed by the Court and the Court comes to the
conclusion that their evidence is trust-worthy, the
non-examination of other witnesses will not affect the
credibility of these witnesses. It is not necessary
for the prosecution to multiply witnesses after
witnesses on the same point. In the instant case, once
the evidence of the eye witnesses is believed, there is
an end of the matter.”

32. To the same effect are the decisions of this Court in State

of U.P. v. Hakim Singh and Ors. (1980) 3 SCC 55, Nandu Rastogi

alias Nandji Rastogi and Anr. v. State of Bihar (2002) 8 SCC 9, Hem

Raj & Ors. v. State of Haryana (AIR 2005 SC 2010), State of M.P. v.

Dharkole @ Govind Singh and Ors. (AIR 2005 SC 44) and Raj Narain

Singh v. State of U.P. & Ors. (2009) 10 SCC 362.

33. It was argued on behalf of the appellants that the failure

of the Investigating Officer to seize the Jeep must give rise to an

adverse inference and discredit the entire prosecution story. That

submission needs notice only to be rejected. The vehicle in

question was not used for the commission of the offence. It was,

therefore, not necessary to seize the vehicle. All that the

prosecution was required to establish was that the Jeep was indeed

damaged on account of throwing of bombs one of which had exploded

on the bonnet of the vehicle and the other on the left side of its

door. The Investigating Officer had taken care to have the damaged

portions of the vehicle, cut, seized and sent to the Forensic

Science Laboratory for opinion. The report from the FSL marked

Ex.P20 supports the prosecution case and proves that explosive

mixture used in manmade bombs was found in the same. The relevant

part of the report is as under:

“The above items are analysed and Potassium, Chlorate,
Chloride, Arsenic, Sulphide, Sulphate are found in both
of them.

The above radicals are the resultant components
and residues of explosive Potassium Chlorate, Arsenic
Sulphide and Sulphur after explosion. This explosive
mixture is used in countrymade bombs of throw type.”

34. In the light of the above the non-seizure of the Jeep made

no difference to the veracity of the prosecution case.

35. Time now to examine the plea of alibi set up by accused

Nos.1 and 3. In support of their plea the accused have examined

four witnesses viz. Thirupalu DW1, Radha Kumari, DW2 and Prem Nagi

Reddy DW 3 and Shri Jageeshwara Reddy D.W.4 as witnesses. Based on

the depositions of the said witnesses the defence has attempted to

prove that A1 and A3 were at Anantpur from 11 a.m. to 5 p.m. on the

date of the incident, and were not therefore responsible for the

murder of deceased Pulla Chinna Reddy committed at 5 p.m. on 31st

July, 2001. The Trial Court has carefully examined the evidence

adduced by defence but rejected the plea that accused A1 and A3

were at Anantpur at the time of the incident. The High Court has

affirmed that finding upon a reappraisal of the evidence on record.

What we have to examine is whether the –

concurrent finding on a question which is a pure question of fact

namely whether accused A1 and A3 were at Anantpur at the time of

incident leading to the murder of deceased Pulla Chinna Reddy took

place in his stone polishing factory at Village Sajjaladinne

warrants any interference. We may at the threshold say that a

finding of fact concurrently recorded on the question of alibi is

not disturbed by this Court in an appeal by special leave. The

legal position in this regard is settled by the decision of this

Court in Thakur Prasad v. The State of Madhya Pradesh AIR 1954 SC

30 Vol. 41

“The plea of alibi involves a question of fact
and both the courts below have concurrently found that
fact against the appellant. This Court, therefore,
cannot, on an appeal by special leave, go behind that
concurrent finding of fact.”

36. That apart the plea of alibi has in our opinion been rightly

rejected by the courts below even on an appraisal of the evidence

on record. We may in this regard briefly refer to the defence

evidence adduced in support of the plea. Thirapalu, DW1 an

Agriculturist from Tadipatri Mandal, –

deposed that 3= acres of land owned by him was compulsorily

acquired by the Government for a public purpose. No compensation

for the acquisition was however paid to him. It was in that

connection that the witness had approached A1 for help before the

RDO at Anantpur. According to the witness A1 and A3 apart from

Krishna Reddy, Gopal Reddy and one Ranga Reddy reached Anantpur and

went to the house of Paritala Ravindra to attend a meeting

organized at his residence. After the meeting, they went to a

hotel and then to the R&B Bungalow at Anantpur to meet the Hon’ble

Minister Sri Nimmala Kristappa. After A1 had spoken to the

Minister for a few minutes they went to the office of RDO where

they met some persons including Radhakumari, DW2 who had come there

in connection with the grant of a fair price shop licence. Accused

No.1 entered the RDO office and talked to one Allabakash, the clerk

in the said office, who dealt with payment of compensation and from

there they went to Panchayatraj office and then to the office of

Superintendent of Police when Jagadeeswara Reddy, DW4 informed them

about the murder of Pulla China Reddy. According to the –

witness, the police detained A3 in the SP office itself.

Thereafter the witness returned to his village. There are in

deposition of this witness certain striking features that need to

be noticed. The witness had neither any notice nor any other

record suggesting acquisition of land owned by him which was said

to be the reason for his alleged visit to Anantpur. Secondly, A1

and A3 had according to the witness gone to the office of the RDO

and talked to one Allabaksh posted as a clerk there. No

application to the RDO or any other authority for that matter was

made either by the witness or by the accused on his behalf.

Surprisingly the witness does not even talk to Allabaksh the clerk

although it was his case in connection with which the accused had

accompanied him to that office. So also there was no evidence to

corroborate the version given by the witness that there was any

meeting at the house of Partitala Ravindra, nor any evidence to

show that any Minister had visited Anantpur on that day.

37. Radhakumari DW2 in her deposition stated that she had

studied up to 10th standard and had made an –

application for the grant of a fair price shop licence. On the

date of the incident she is said to have come to Anantpur in

connection with an interview for the grant of the licence and met

A1 in the RDO office along with DW1 Thirapalu. The witness further

claimed that she was selected for the grant of licence in pursuance

of the interview held on 31st July, 2001.

38. In her cross examination the witness admitted that she did

not receive any appointment letter for the fair price shop

dealership at Sajjaladinne. She denied the suggestion that no

interview was fixed for 31st July, 2001 before the RDO Anantpur.

The witness admitted that the dealership was cancelled but denied

that the cancellation was because of malpractices alleged against

her. What is significant is that the witness did not have any

supporting material like a copy of the application for the grant of

fair price shop licence or a copy of the interview call inviting

her for interview on 31st July, 2001 or a copy of the letter

informing her that she was selected and appointed pursuant to the

said interview. In the absence of any –

evidence to corroborate the version of the witness that she was

indeed at Anantpur on 31st July, 2001, the courts below were

justified in rejecting the same.

39. Prem Nagi Reddy, DW3 also claims to be at Anantpur on 31st

July, 2001. He was there in connection with a Review meeting

allegedly fixed by the High Command of TDP. The meeting was held

in the House of Paritala Ravindra at Anantpur. A1 and A3 and few

others accompanied them to SP office at about 5 pm.

40. In cross-examination the witness admitted that he was a

prominent TDP leader and had contested, though unsuccessfully, the

assembly elections against Shri J.C. Diwakar Reddy thrice. That the

deceased Chinna Pulla Reddy was a close associate of Diwakar Reddy

and that Pulla Reddy was a senior congress party leader in

Tadipatri Mandal was also admitted by this witness. That A1 and A3

had contested MPTC elections as TDP candidates and got defeated at

the hands of the congress party candidate was also admitted just as

he admitted that there was no record to prove that a TDP review

meeting on 31st July, 2001 was –

held at Anantpur. The witness also admitted having been convicted

in crime No. 17 of 1999 under Section 324 r/w Section 140 IPC and

having been sentenced to undergo rigorous imprisonment for one year

and a fine but acquitted by the Appellate Court. He expressed

ignorance about his being an accused in crime no.58 of 1988 under

Section 307 r/w 149 IPC, Sections 3 and 5 of E.S. Act and Section

25(1)(b)(a) of Arms Act of Yadiki P.S. He admitted that he was an

accused person in crime No.59 of 1992 under Sections 3 and 5 of

E.S. Act registered in police Station Tadipatri, Crime No.1 of 1993

under Section 7(1) (a) of Crl. Law Amendment of Act, Crime No.127

of 1994 under Section 136 of R.P. Act and Crime No.4 of 1996 under

Section 307 r/w Sections 149 IPC and 3 & 5 of E.S. Act registered

in town Police Station Tadipatri.

41. The courts below have rejected the testimony of this witness

also and in our opinion rightly so. The close affiliation of this

witness to the party to which they belong and his antecedents,

suggesting involvement in several criminal cases registered against

him, was reason enough –

for the courts to disbelieve his version also and consequently

reject the plea of alibi raised by the accused in their defence.

42. In the circumstances we see no reason to interfere with the

view taken by the courts below. These appeals accordingly fail and

are hereby dismissed.

……………………………..J.

(V.S. SIRPURKAR)

…………………………..J.

(T.S. THAKUR)
New Delhi
July 26, 2011