1
REPORTABLE
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.683 OF 2009
Ranjeet Singh @ Dara ... Appellant
VERSUS
State of Madhya Pradesh ...Respondent
JUDGMENT
SURINDER SINGH NIJJAR, J.
1. This appeal is against the final Judgment and order of
the High Court of Madhya Pradesh, Bench at Indore, in
Criminal Appeal No: 469/2000 wherein the order of conviction
of the appellant for the offences punishable under Section 302
IPC, passed by the Special Judge (S.C & S.T Prevention of
Atrocities) and Additional Sessions Judge, Indore has been
confirmed.
2
2. The deceased Jayawati was the second wife of Machi
Singh. The prosecution version of the tragic episode, leading to
the death (murder) of Jayawati (hereinafter referred to as the
deceased) has been primarily narrated by Hukum Singh (PW
11). He is the son of Machi Singh and the deceased. The first
wife of Machi Singh, Kaushalya Devi had given birth to 13
children. She had produced 8 sons, namely, Surendra Singh,
Narendra Singh, Balwant Singh, Nanak Singh, Ranjit Singh @
Dara (hereinafter referred to as the appellant), Jasbir Singh,
Santosh Singh, Trilochan Singh (PW 12), and five daughters.
3. The deceased Jayawati used to reside with her son
Hukam Singh (PW 11) at A.H. Sukalya Road on the first floor.
Trilochan Singh @ Lucky (PW 12) used to reside on the ground
floor with his wife Surendra Kaur @ Poli (PW 1). The appellant
was a regular visitor at the house situated at Sukalya. On the
morning of 6/9/97, the appellant had gone to Indore from
Bhopal by car and reached the house at around 11:30 am. He
came in to visit, after parking the car outside. On the same
3
day Jayawati was found dead in the same house around 2 to 3
pm.
4. It is further the case of the prosecution that one Ranjeet
Singh had telephonically informed that someone had
committed a murder at house NO: A.H. 37 Sukalya, and that
the accused had been caught and detained. This information
was recorded by Brijesh Mishra (PW13),SHO, in the General
Diary at Serial No: 357 (Ex P/19 – C at 14:50 hours). The SHO
then proceeded along with Constable Balkishan (PW8) to the
house in question. On reaching the house when he went to the
first floor, he found that the door was closed from inside. He
asked the person inside to open the door. When the door was
opened by the appellant from inside, he had a blood stained
sword in his hand. His hands were soiled in blood. There were
also stains of blood on the door. Jayawati was lying on the
double bed and her body was smudged with blood. Trilochan
Singh @ Lucky (PW 12) then asked the accused “Dara, what
have you done?” The appellant replied that “I have done the
right thing – you shut up and go away from here.” SHO,
4
Brijesh Mishra (PW 13) persuaded the accused to hand over
his sword and it was laid down on the floor by him. Constable
Balkishan (PW 8) was deputed to stand guard.
5. Soon the senior officials of the Police, on being apprised
of the incident, also arrived at the scene of the murder.
Hukum Singh (PW 11) gave report Ex P/16 in writing and on
the basis thereof Dehati Nalish P/17 was recorded. Summons
were issued for holding inquest and inquest report Ex. P/8
was prepared. PW8 was entrusted with the duty of taking the
dead body of Jayawati for post mortem examination. At the
instance of Trilochan Singh (PW 12) spot map Ex P/20 was
prepared. In the presence of Rajesh Dubey (PW 3) and
Nanuram (PW 4), the sword was seized from the floor, one gold
“bala” lying near the leg of the deceased., the cotton in which
the blood was collected, simple cotton, the sheath of the sword
lying behind the door, the blood stained bed sheets and pillow
cover were seized vide Ex. P/13. Accused was arrested under
Memo Ex P/6. His clothes namely shirt, jeans, shoes and the
blood removed from his hands were seized vide Ex P/4.
5
Accused was taken to Police Station Heeranagar and case No:
165/97 under Section 302 IPC was registered vide Ex P/21.
Accused was also sent for medical examination by issuing
medical form Ex P/22.
6. By order dated 7/3/2000, the Trial Court convicted the
appellant herein for the offences punishable under Section
302 IPC and sentenced him to imprisonment for life and
imposed a fine of Rs. 5000/-, in default of which he had to
further undergo rigorous imprisonment for one year.
Challenging the aforesaid judgment, the appellant herein filed
Criminal Appeal No: 469 of 2000 before the High Court of
Madhya Pradesh, Bench at Indore. The High Court vide order
dated 13/3/2006 confirmed the conviction of the accused
under Section 302 IPC. Aggrieved by the said judgment, the
appellant herein has filed the present appeal before this Court.
7. We have heard Mr. K.T.S Tulsi, learned Senior Advocate
for the appellant and Mr. C.D. Singh on behalf of the
respondent-State.
6
8. After taking us through the relevant materials relied on
by the prosecution, Mr K.T.S Tulsi, learned Senior
Advocate submitted that initially Machi Singh, father of
the appellant, had been made the accused. According to
Mr.Tulsi, this is a case of false implication. The real
culprit, possibly Machi Singh is sought to be shielded. He
then set out the sequence of events which according to
him would make it atleast very doubtful, if not
impossible, for the murder to have been committed by
the appellant. He submits that in this case, the FIR had
been recorded at 7.00 p.m. However, the first document
mentioning the details of the incident is the inspection
report of Dr. Sudhir Sharma (PW10). Both the Courts
below have illegally discarded the evidence of this
witness. Mr.Tulsi emphasized that PW13 Brijesh Mishra,
SHO, who was the Investigating Officer did not conduct
the spot inspection according to the directions issued by
PW10. Investigation in this case being incomplete, no
reliance could have been placed on the evidence of PW13.
7
Learned senior counsel further emphasized that at the
time of the murder, the appellant was already in the
custody of the police. He had been sent for medical
examination to Dr.R.C.Choudhary. On medical
examination, this witness had recorded the time of
examination at 11.45 hrs. The appellant had suffered five
injuries on his hands. According to Mr.Tulsi, the nature
of the injuries would make it impossible for the appellant
to wield a sword, to inflict the kind of injuries that were
found on the deceased. According to Mr.Tulsi, the
registration of the FIR was deliberately delayed in order
to shield the real culprit. Learned senior counsel
submitted that obviously the delay had occurred whilst
the concerned individuals were trying to concoct a
plausible version to protect the real assailant. Apart from
the delayed registration of the FIR, there is no
explanation as to why a copy of the FIR was not sent to
the Magistrate for the next five days. This could be
sufficient to discredit the version of the prosecution.
According to Mr.Tulsi, the inherent weaknesses in the
8
prosecution case have been totally ignored by both the
courts below. The benefit of these shortcomings ought to
have been given to the appellant. In support of his
submissions, learned counsel relied on the judgments in
the cases of Rangaiah Vs. State of Karnataka [(2008)
16 SCC 737], Ghurey lal Vs. State of U.P [(2008) 10
SCC 450], and Abdulwahab Abdulmajid Baloch Vs.
State of Gujrat [(2009) 11 SCC 625]. With regard to the
effect of delayed receipt of the copy of the FIR by the
Magistrate, learned counsel relied on Budh Singh Vs.
State of U.P [(2006) 9 SCC 731] and Rajeevan Vs.
State of Kerala [(2003) 3 SCC 355].
9. Learned counsel for the State, however, submitted that
both the courts below have held that the delay in sending the
copy of the FIR has not caused any prejudice to the appellant.
Both the courts below have found that sufficient explanation
has been given about the delay by PW 13. In any event, the
delay in sending the copy of the FIR would not in itself be
sufficient to discard the entire prosecution evidence. Learned
9
counsel also relied on Dharamver & ors. Vs. State of U.P
[(2010) 4 SCC 469], Rabindra Mahto Vs. State of
Jharkhand [(2006) 10 SCC 432] and Aqeel Ahmed Vs.
State of U.P [(2008) 16 SCC 372]. Learned counsel further
submitted that the appellant in this case had a clear motive to
commit the crime. He was apprehensive that the father may
favour the illegitimate son PW11 over the legitimate sons. The
plea with regard to the real murderer being shielded is just to
protect the appellant, who was caught red handed. His hands
as well as the sword were covered in blood. He had suffered
injuries by sword whilst committing the murder. According to
the learned counsel, reliance on Ex.D5 is falsified by Ex.P22.
Therefore, Ex.D5 has been rightly discarded by the trial court
as well as the High Court. Ex.P22 clearly shows that the
appellant has been sent for medical examination after arrest
because he had suffered injuries with sword. The aforesaid
fact is clearly adverted to by PW 13 in his deposition.
10. We have considered the submissions made by the
learned counsel for the parties.
10
11. Undoubtedly, in this case there is no eye-witness account
of the murder. The prosecution has relied heavily on the
circumstantial evidence. Both the courts below have examined
the entire evidence with great care and caution and have
reached the conclusion that the murder has been committed
by none other than the appellant herein. The approach of the
courts below is in consonance with the well established
principles, in matters where the prosecution case is based only
or primarily on circumstantial evidence. Laying down the
principles in such cases, this court in the case of Hanumant
Govind Nargundkar Vs. State of M.P.,[1952 SCR 1091]
observed as follows:-
“It is well to remember that in cases
where the evidence is of a circumstantial
nature, the circumstances from which
the conclusion of guilt is to be drawn
should in the first instance be fully
established, and all the facts so
established should be consistent only
with the hypothesis of the guilt of the
accused. Again, the circumstances
should be of a conclusive nature and
tendency and they should be such as to
exclude every hypothesis but the one
proposed to be proved. In other words,
there must be a chain of evidence so far
complete as not to leave any reasonable
ground for a conclusion consistent with
the innocence of the accused and it must
be such as to show that within all human
11probability the act must have been done
by the accused.”
12. Mr.Tulsi has sought to project that the real culprit in this
case is being shielded. He has suggested that possibly it is
Machi Singh who had committed the murder. The only
evidence linking Machi Singh with a crime is the mention of
his name by Dr.Sudhir Sharma (PW 10) in the report Ex.P14.
This report itself indicates that it is based on the information
received. However, the author has failed to specify the source
of information, although at one stage, it was stated by PW-10
that he had talked to the Investigating Officer (PW13). There
is, however, no confirmation of this fact by the Investigating
Officer. Thus, the High Court declined to give any credence to
the suggestion that name of Machi Singh had been correctly
recorded in the report Ex.P14. Both the courts below have
concluded that the name of Machi Singh may have been the
result of confusion in the mind of Dr.Sudhir Sharma (PW10).
The conclusion reached by both the courts below on due
12
appreciation of the evidence of these two witnesses cannot be
said to be either unjustified or perverse.
13. On the other hand, there is oral, medical and
documentary evidence, which would undoubtedly connect the
appellant with the murder. The appellant was the step son of
the deceased. She was living on the first floor of the house
owned by Machi Singh. The ground floor was occupied by
Tarlochan Singh and his wife, Surinder Kaur, who appeared
as PW1. She has testified that appellant lives in Bhopal. He
had come to Indore in the morning of 6/9/1997. His car was
parked outside the house. She had met the appellant and
asked if he wanted to have a meal. He had, however, stated
that he will have the meal along with her husband Tarlochan
Singh, PW12. Thereafter, she went into her room. After about
10-15 minutes, Kiran (PW 9), her maid came and told her that
she had heard screams coming from the room of Jaya aunty.
Kiran also stated that appellant lives in Bhopal, he comes to
Indore quite often. She also corroborated the fact that he was
in the house at the time of the murder. PW-11 stated that on
13
the day of the murder, he wanted to go and see a movie. He
left the house around 1.30 p.m to tell his friend to get ready.
He then came back to the house at about 2.30/2.45 p.m.to
take some money for the movie, from his mother. Therefore, he
went upstairs to her room. He heard the voice of the appellant
from inside the room. It appeared to him, that he was talking
to some one on the telephone. The room was locked from
inside. He knocked at the door and asked the appellant to
open the door so that he could talk to his mother. The
appellant told him, “you go for now – I want to talk to Jaya”.
He was told by the appellant that the deceased was in the
bathroom. He went out to the gallery and saw that there was
no body in the bathroom. He again came and asked the
appellant to open the door of the room. In the meanwhile,
Tarlochan Singh, PW 12 also reached there. He also tried to
get the door opened. He even called out to the appellant. He
was also told to go away by the appellant. Ultimately, the
appellant shouted that he will open the door only when the
police arrives. In the meanwhile, the police arrived. On being
satisfied with the identity of PW 13, the appellant opened the
14
door. He stated that he had killed the deceased. He was
holding a blood stained sword in his hand at the time. On
directions from PW13, he had put the sword on the floor.
Hukum Singh PW-11 then went inside the room and saw his
mother lying on the bed covered in blood. The Dehati Nalish
was recorded on the basis of the sequence of events narrated
by him. Thereafter, FIR (P 21) was recorded. This witness was
cross-examined at length. Nothing useful could be elicited
from him. The version given by PW 11 is consistent with the
testimony of the Investigating Officer PW.13.
14. Apart from the oral evidence, the post-mortem report
Ex.P-11 makes it abundantly clear that except for
injuries No. 2, 3 and 4, all the injuries found on the
deceased were incised wounds. The post mortem report
of Dr.P.C.Jain (PW5) indicates the following injuries on
the body of the deceased:-
15
1. Incised wound 3 x 2 x 0.5 c. transverse oblique
in direction (tr.06) on upper mid point of
abdomen (9 cm above umbilicus).
2. Contused abrasion 1.5 x 0.4 cm on left
hypocondrium region.
3. Contused abrasion 3 x 1 cm on public region.
4. Abrasion 1 x 0.5 cm on public region (3 cm
below injury no.3).
5. Incised wound – Stab wound internally size 3.4
cm x 2 cm on the upper point of Abdomen.
Vert. Oblique direction (Vt 06) present 17 cm
below the ant. End of axillary fold internally it
runs obliquely upwards passes through whole
wideness of abdominal wall (lat side), both
walls of stomach (through and through) and
makes cut mark on Lt. Lobe of liver (size of
wound is 1.3 x 0.4 x 3cm deep). The whole
abdominal cavity full of blood and very little
food particles (semi digested) come out from
16
stomach and present near wounds on
stomach.
6. Incised wound 3 x 2 x 1 cm on lateral part of
Lt. Inguinal region (vtl.06).
7. Incised wound – chopped size 4 x 2 x 0.3 cm.
(ms deep) on Lt. Middle finger (dorsum aspect
and near base Vgt. 06).
8. Incised wound – 4 x 2 x 0.3 cm. (ms deep) on
Lt. Pain near base of thumb and index finger
(Vt.06).
9. Incised wound – 2 x 0.5 x 0.2 cm (ms deep) on
Lt. Index finger (Tr.06) mid part and palmer
aspect.
10. Incised wound 2.5 x 1 x 0.3 cm on Lt.
Forearm. Present 8 cm above the wrist joint on
antro medial.
11. Incised wound 6 cm x 1 cm x 1 cm (upto skull
deep) on Lt. Temporal area of head in sagital (2
cm above the Ltd. Ear pinna and runs
posterior)
17
12. Incised wound 3 x 2 x 0.5 cm. on Lt. Buttock
(upper and outer quadrant & vt. 06).
13. Incised wound 1.5 x 0.4 x skin deep present
buttock (upper and outer quadrant).
14. Incised wound 1 x 0.2 x skin deep (4 cm
above).
15. Incised wound 7 x 3 x 1 cm on Rt. Forearm
present at 5 cm above the wrist joint on post
media.
16. 4 Incised wound 4 x 2 cm chopped cut present
Rt. Base of thumb and other three 1 cm x 4 cm
type x skin deep on Rt. Hand of palmer aspect
in one plane.
17. Incised wound 5 x 2 x 0.3 cm (ms. Deep
present from Rt. Angle of mouth and runs
laterally).
15. All the aforesaid injuries could be caused with a sharp
edged weapon such as a sword. Furthermore, the appellant
18
has failed to give any explanation for his presence in the room
of the deceased. There is no explanation about the presence of
blood stained sword in his hand. All the circumstances taken
together clearly point towards the guilt of the appellant.
16. The appellant had tried to create a defence by stating
that he was already in the custody of the police at the time
when the murder was committed. According to him, he had
been beaten up by the police which necessitated medical
examination. This, according to the appellant, was conducted
by Dr.R.C.Chaudhury. He relied on Ex.D5 which had indicated
that the appellant had been examined on 6.9.1997 in the
morning at 11.30 a.m. The story about the medical
examination at 11.30 a.m. has been disbelieved by the trial
court on the ground that since appellant had only arrived from
Bhopal, a little before the murder, there is little likelihood of
his being in the custody of police at 11.30 a.m. In any event,
the entry with regard to the time of inspection being 11:30 am
in the medical report (Injury Report) seems to be in different
ink from the rest of the report. The High Court further noticed
19
that Ex.D5 could not be relied upon as the author of the said
report, Dr. R.C.Choudhary was never examined. The report
was produced in Court by DW1 who merely stated that the
report had been written by Dr.Chaudhary. He had also stated
that the report bears the signatures of Dr.Chaudhary. In our
opinion, even this conclusion reached by courts below cannot
be said to be either erroneous or perverse.
17. The aforesaid conclusions have been reached by both the
courts below on the basis of due appreciation of the relevant
material on record. No exceptional circumstances have been
pointed out to enable this Court to interfere in exercise of
jurisdiction under Article 136 of the Constitution of India. We
may also notice that most of the submissions made by
Mr.Tulsi were in the realm of appreciation of evidence.
Undoubtedly, the powers of this Court under Article 136 are
very wide; the interference with concurrent findings of facts
would only be in very exceptional circumstances. The
circumstances in which this Court may interfere with the
concurrent findings have been broadly dealt with by this Court
20
in the case of Ganga Kumar Srivastava Vs. State of
Bihar,[(2005) 6 SCC 211] wherein it was observed as follows:
“10. From the aforesaid series of decisions of
this Court on the exercise of power of the
Supreme Court under Article 136 of the
Constitution following principles emerge:
(i) The powers of this Court under Article 136
of the Constitution are very wide but in
criminal appeals this Court does not interfere
with the concurrent findings of fact save in
exceptional circumstances.
(ii) It is open to this Court to interfere with the
findings of fact given by the High Court, if the
High Court has acted perversely or otherwise
improperly.
(iii) It is open to this Court to invoke the power
under Article 136 only in very exceptional
circumstances as and when a question of law
of general public importance arises or a
decision shocks the conscience of the Court.
(iv) When the evidence adduced by the
prosecution fell short of the test of reliability
and acceptability and as such it is highly
unsafe to act upon it.
(v) Where the appreciation of evidence and
finding is vitiated by any error of law of
procedure or found contrary to the principles
of natural justice, errors of record and
misreading of the evidence, or where the
conclusions of the High Court are manifestly
perverse and unsupportable from the evidence
on record.”
21
18. We are of the considered opinion that the case of the
appellant does not fall within the purview of the aforesaid ratio
of law.
19. Mr.Tulsi has tried to point out a number of discrepancies
and contradictions between the evidence of PW-10, PW-11 and
PW-13. We are not much impressed by the aforesaid
submissions. The discrepancies have been noticed by both the
courts below. It was held by both the courts below that the
discrepancies are not such as to justify discarding the
evidence led by the prosecution.
20. For the reasons stated above, we find no reason to
interfere with the well reasoned judgments of the trial court
and the High Court. The appeal is accordingly dismissed.
……………………………J.
[B.Sudershan Reddy]
22
New Delhi; …………………………….J.
September 20, 2010. [Surinder Singh Nijjar]