High Court Kerala High Court

T.Raja vs State Of Kerala on 4 November, 2009

Kerala High Court
T.Raja vs State Of Kerala on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2019 of 2005()


1. T.RAJA, S/O.THANKAMONY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :SRI.SHAIJAN C.GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :04/11/2009

 O R D E R

K.BALAKRISHNAN NAIR & P.BHAVADASAN, JJ.

——————————————————————

Cr.A.No.2019 of 2005

——————————————————————

Dated 4th November 2009

Judgment

Bhavadasan, J.

The accused in this case was prosecuted for the offences

punishable under S.302 and S.397 IPC. He was found guilty and was

accordingly convicted for both the offences and was sentenced to

suffer imprisonment for life for the offence punishable under S.302

IPC and to pay a fine of Rs.5,000/- (Rupees Five Thousand only) on

default of payment of which, he had to undergo rigorous

imprisonment for a further period of one year. So far as the offence

under S.397 IPC is concerned, he was sentenced to undergo

rigorous imprisonment for ten years and to pay a fine of Rs.5,000/-

on default of payment of which, he had to suffer simple imprisonment

for one year. It was directed that the substantive sentences of

imprisonment shall run concurrently. The case of the prosecution, in

short, is as follows :

2. The deceased namely, Selvarani was staying with PW4.

They were leading a family life, though not married. They had been

residing so, for about three years prior to the incident. Both of them

Cr.A.2019/05 2

had children in their earlier marriage. On 07.10.2000, as usual, PW4

went for work. Selvarani, the victim was at home at that time. When

PW4 returned by about 7 pm. after the work, he found the door of the

house locked. Contrary to the usual practice, he came to know that

Selvarani had not entrusted the key to the neighbour. He went in

search of the victim and came to know that by about 4 pm. on that

day, she was seen going to the market with an umbrella. Inspite of

best efforts made by him, he was unable to locate his companion. It

is alleged that at the time when she had gone out of the house, she

was wearing gold ornaments.

3. PW4, on 8.10.2000, made a complaint before the Edavanna

Police Station about the missing of Selvarani. Ext.P6 is the said

F.I.Statement. Based on Ext.P6, which was recorded by PW16,

Ext.P12 F.I.R. was registered. PW16 started investigation and on

09.10.2000, the body of Selvarani was found in Chaliyar River. He

conducted inquest over the body and submitted Ext.P11 report. He

recovered MOs 7 and 8 found on the body of the deceased and sent

the body for postmortem. PW11, the Assistant Professor in Forensic

Department, Medical College Hospital, Kozhikode conducted autopsy

and prepared Ext.P8 postmortem report. The subsequent

Cr.A.2019/05 3

investigation was done by PW18 Dy.S.P. of Police. He would state

that during the investigation, he came to know that the accused had

a role in the missing of Selvarani and accordingly, he arrested him on

10.10.2000. Based on Ext.P17(a) confession statement, stated to

have been given by the accused, MOs 2 to 5 were recovered as per

Ext.P3 mahazar. Based on Ext.P17(b) confession statement, MO1

chappals were recovered as per Ext.P1 mahazar. He prepared

Ext.P2 scene mahazar and recorded the statements of witnesses. He

filed Ext.P18 report before the court, seeking to have S.302 and 397

incorporated in the F.I.R. He obtained a site plan prepared by the

Village Officer. Further investigation was conducted by the

successor-in-office to PW18. He, after verification of the records, laid

charge before the court.

4. The Judicial First Class Magistrate, Manjeri, before whom

the final report was laid, took cognizance of the offence. On

appearance of the accused before the said court, all legal formalities

were complied with. The learned Magistrate found that the offences

are exclusively triable by a court of sessions and accordingly,

committed the case to the Sessions Court, Manjeri, as per S.209

Cr.P.C. The Sessions Court made over the case to the Additional

Cr.A.2019/05 4

Sessions Fast Track Court No.1(Ad hoc), Manjeri for trial and

disposal.

5. The court below found that the accused was unable to

engage a lawyer and therefore, the court appointed a State Brief to

appear on behalf of the accused. After hearing both sides, the court

framed charges for the offences punishable under S.302 and 397

IPC. To the charges, the accused pleaded not guilty and claimed to

be tried. The Prosecution, therefore, examined PW1 to PW18 and

had Exts.P1 to P19 marked. MO1 to MO19 were identified and

marked. After the close of the prosecution evidence, the accused

was questioned under S.313 Cr.P.C. He denied all the incriminating

circumstances brought out in evidence against him. The accused

maintained that he is innocent. According to him, he has been falsely

implicated in the case. Presumably finding that he could not be

acquitted under S.232 Cr.P.C., he was asked to enter on his

defence.

6. The accused chose to adduce no evidence, but he had

already got Exts.D1 to D4 marked. On a consideration of the

materials before it, the court below came to the conclusion that the

Prosecution had succeeded in establishing the case against the

Cr.A.2019/05 5

accused. The conviction and sentence already mentioned, followed.

The said conviction and sentence are assailed in this appeal.

7. That Selvarani is no more, is a question that is not in

dispute. She was staying with PW4, at the relevant time. The

Prosecution case, in brief is that she was done away by the

accused. To be more precise, after depriving her of her ornaments,

she was pushed into the river by the accused. She died of drowning.

8. The court below found that the evidence of PW3, PW5,

PW6, PW7, PW8 etc., taken along with the recovery of MO1 to MO4,

based on the alleged confession statement stated to have been

given by the accused are sufficient enough to fasten the liability on

the accused.

9. The State Brief appearing for the appellant before this Court,

pointed out that the court below was not justified in blindly accepting

the evidence of recovery against the accused. Though a few

witnesses said that they had occasion to see the accused and the

victim together for some time, on 7.10.2000, the same is not a

ground to come to a conclusion that the accused was responsible for

causing the death of the victim. The Prosecution has miserably

failed to show that there was any attempt from the part of the

Cr.A.2019/05 6

accused to forcibly remove her ornaments. There were no injuries

found on the body of the victim and the postmortem certificate

showed that she died of drowning. The court below was not justified

in invoking the “last seen” theory in this case. It is also submitted

that on a close scrutiny of the evidence, it can be seen that Ext.P6

cannot be the F.I. statement. Long before the preparation of Ext.P6,

it is clear from the evidence that the police were given detailed

information about the incident. The evidence of PW5 would clearly

show that the police had information about the missing of Selvarani,

in the night of 7.10.2000. It is very clear, according to the learned

counsel that the F.I. statement had been drawn up to suit the

convenience of the prosecution. The learned counsel pointed out that

the evidence available on records is totally insufficient to warrant a

conviction.

10. Per contra, the learned Public Prosecutor contended that

the court below has been careful enough to take into consideration

all items of evidence available before it. The Court below could not

have omitted to take note of the recoveries made on the basis of the

confession statement stated to have been made by the accused,

which were clinching items of evidence. There is also ample

Cr.A.2019/05 7

evidence to show that in the evening of 7.10.2000, the victim was

seen in the company of the accused and if that be so, it is for him to

explain, what had happened to the victim, thereafter. It is also clear

from the evidence that the victim and the accused had taken fancy

for each other. Summing up, the learned Public Prosecutor pointed

out that no grounds are made out to interfere with the judgment

under appeal.

11. Before going into the evidence in this case, it may be

noticed that the Prosecution relies on circumstantial evidence, to

prove the case against the accused. There are several decisions of

the Apex Court regarding the principles to be applied in cases, built

under circumstantial evidence. It is unnecessary to refer to all of

them. After referring to a number of decisions, the Apex Court, in

State of Goa v. Pandurang Mohite (AIR 2009 SC 1066) held as

follows :

“A reference may be made to a later decision in Sharad

Birdichand Sarda v. State of Maharashtra (AIR 1984

SC 1622). Therein, while dealing with circumstantial

evidence, it has been held that onus as on the prosecution

to prove that the chain is complete and the infirmity of

lacuna in prosecution cannot be cured by false defence or

plea. The conditions precedent in the words of this Court,

Cr.A.2019/05 8

before conviction could be based on circumstantial

evidence, must be fully established. They are :-

(1) the circumstances from which the conclusion of

guilt is to be drawn should be fully established. The

circumstances concerned ‘must’ or ‘should’ and not ‘may

be’ established :

(2) The facts so established should be consistent

only with the hypothesis of the guilt of the accused that is

to say, they should not be explainable on any other

hypothesis except that the accused is guilty ;

(3) the circumstances should be of a conclusive nature and

tendency.

(4) they should exclude every possible hypothesis

except the one to be proved and

(5) there must be a chain of evidence so complete as

not leave any reasonable ground for the conclusion

consistent with the innocence of the accused and must

show that in all human probability, the act must have been

done by the accused.”

12. PW1 and PW2 are witnesses to the recovery of MO1 and

MO2 to 4 respectively. Their evidence shall be dealt with in detail, a

little later.

13. PW3 would say that the victim was staying along with PW4

and that the victim used to wear gold ornaments. She identified MO2

to MO5 as the ornaments belonging to Selvarani. PW5 says that he

Cr.A.2019/05 9

resides in the same quarters occupied by PW4 and the victim.

Selvarani, the victim was found missing on 7.10.2000. He would

depose that on that day, he returned after work and went to sleep.

He was woken up by PW4, who told her that Selvarani was missing

and also that he had suspicion about a person. This witness claims

to have asked the accused as to where Selvarani was. It is alleged

that the accused replied that she had alighted a bus to

Vazhikkadavu. According to PW5, when he further asked the

accused, the accused told him that he had gone to Nilambur along

with Selvarani to see a movie. Since they did not get tickets for the

movie, they returned by bus and got down at Kurisinpadi. They went

to a nearby river to wash their face. This witness says that the

accused told him that Selvarani slipped into water and he could not

save her, inspite of his best efforts. This witness would also say that

at that time, the accused was seen, wearing wet clothes. PW6 claims

to have seen the victim at about 3 pm on the date of the incident. He

claims to have asked Selvarani, where she was going and she

replied that she was going to make a telephone call. He also says

that he saw the accused following Selvarani.

14. PW7 is another witness, who claims to have seen the

Cr.A.2019/05 10

accused in the company of the victim at about 5.10 pm on 7.10.2000.

He also claimed that the accused was accompanying her at the

relevant time. PW8 claims to have seen the accused and the victim

together at about 4.15 pm. He says that on several occasions, he

has noticed the victim, wearing a gold chain and ear studs. PW10 is

the person, to whom Selvarani was actually married to. His evidence

would show that leaving him and the children, Selvarani went with

PW4. He is the person, who received the dead body of Selvarani.

15. PW14 is an important witness. He says that he, PW3 and

the accused, stayed together. Selvarani and PW4 were staying in the

ground floor. He claimed that he and the accused go together for

work. On the date, on which Selvarani was found missing, this

witness would say that the accused had not come for work. He had

gone with PW14 in the morning, but after reaching the place of work,

the Supervisor instructed the accused to go elsewhere for work. He

claims that on 7.10.2000, when he and others returned after work,

they were told that Selvarani was missing. When they had gone in

search of her, all those witnesses would say that they were given to

understand that she was seen going with an umbrella at about 4 pm.

Cr.A.2019/05 11

Later, they met another person, who deposed that he had seen

Selvarani and she told him that she was going to make a telephone

call. This witness claims that PW7 told them that he had occasion to

see the victim and the accused together at about 5 pm., near a

theatre at Nilambur. PW14 asserted that he, along with PW4 and

another person, went to Nilambur. They returned at 9 pm. unable to

locate the lady. They opened the door and searched the room.

Everything was in place, but Selvarani was missing. According to this

witness, they found the accused standing near the bathroom. He

asked the accused whether he had occasion to see Selvarani.

Initially, though he pretended ignorance, later, he told that she went

to her native place by a bus. By that time, a few people gathered

there and they began to question the accused. When they found that

the accused was unable to answer them, this witness says that they

took the accused to the Police Station. PW17, who is a vendor in

flowers, would say that Selvarani had bought flowers from him and

she was accompanied by the accused.

16. PW1 claims to have seen the accused handing over MO1

series chappals to the police from a nearby bush. According to the

prosecution, the said pair of chappals belonged to Selvarani. PW2

Cr.A.2019/05 12

claims to have seen the accused handing over MOs 2 to 5 to the

police, by the accused. They are the gold ornaments which were

worn by the victim. PW18 speaks about the confession statement

stated to have been given by the accused. But, one cannot omit to

note that the postmortem report furnished by PW11 shows that the

death was due to drowning. Except for a small contusion on the

rightside of the chest, no other injuries were noticed on the body of

the victim. A scrutiny of the evidence of PWs 6, 7 and 8 would

indicate that they have all seen Selvarani, leaving her house between

3.15 and 5.15 pm. One may now refer to the evidence of PW5. He

says that while he was asleep in the evening of 7.10.2000, PW3 and

4 approached him and PW4 told him that Selvarani was missing and

that he had suspicion about a person with regard to the same. He

claims that they asked the accused where Selvarani had gone and

he replied that she alighted a bus to go to her native place. One

should remember that all these had happened before Ext.P6

F.I.statement was laid.

17. If one goes by the evidence of PW14, it is very clear that in

the night of 7.10.2000 itself, the accused was taken to the Police

Station. It is very clear from the evidence of the witnesses that the

Cr.A.2019/05 13

complaint was laid on the same night itself. The evidence of various

witnesses have been referred to in detail earlier. With that in mind, if

one looks at Ext.P6, it can be seen that the same could not have

been the F.I. statement as claimed by the prosecution. Ext.P6

contains none of the details spoken to, by the various witnesses and

it merely mentions that Selvarani was found missing. Of course, it

was mentioned that she was wearing gold ornaments.

18. There is absolutely no evidence regarding any attempt by

the accused to cause the death of Selvarani. One may recollect that

her body was found floating , two days after she was found missing,

in the Chaliyar river. Medical opinion is that she died of drowning.

19. Except for a contusion, as already stated, there are no

other injuries found on her body. There is absolutely no evidence to

show that after 5.15 pm on 7.10.2000, anybody had seen the

accused in the company of the victim. There is absolutely no

evidence to show that they had gone together near the river.

20. Under the above circumstances, it is extremely doubtful

whether the “last seen” theory can be invoked in the facts and

circumstances of this case. The said theory has been explained in

several decisions. It is unnecessary to refer to all of them. In the

Cr.A.2019/05 14

decision reported in Malleshappa v. State of Karnataka (AIR 2008

SC 69), it was held as follows :

“In the present case also, there is no proximity of time and

place. We have already noted that the dead body, even if it

is to be accepted, was that of the deceased Yankanna, had

been recovered after 10 days after the date on which the

deceased was last seen in the company of the appellant.

This singular piece of circumstantial evidence available

against the appellant, even if the version of PW10 is to be

accepted, is not enough. It is fairly well settled that the

circumstantial evidence in order to sustain the conviction

must be complete and incapable of explanation of any

other hypothesis than that of the guilt of the accused. It is

true as has been held by this Court in Lakshmi & Others

v. State of U.P. (2002) 7 SCC 198) that it is not an

inflexible rule that the identification of the body, cause of

death and recovery of weapon with which the injury may

have been inflicted on the deceased though, are factors to

be established by the prosecution but it cannot be held as

a general rule and broad proposition of law that where

these aspects are not established, it would be fatal to the

Cr.A.2019/05 15

case of the prosecution and in all eventualities, it ought to

result in acquittal of those who may be charged with the

offence of murder provided the charges against the

accused otherwise can be established on the basis of the

other reliable and trustworthy evidence.

25. There is no reliable and trustworthy evidence in

the present case. The High Court in the present case took

the view that as to what happened to the deceased-

Yankanna was within the knowledge of the appellant and

he having failed to explain and mutilated body of Yankanna

having been found, having shown that Yankanna had been

murdered, the only conclusion one can arrive at, is that

the appellant with the help of some others committed the

murder of Yankanna, cut off head and some part of the

body and threw the body in Ghataprabha river. Too many

surmises and conjectures ! it is highly dangerous to convict

any accused on the basis of which the High Court has

chosen to do so.”

In the decision reported in State of Goa v. Pandurang Mohite

(supra), it was held as follows :

“So far as the last seen aspect is concerned, it is necessary

Cr.A.2019/05 16

to take note of two decisions of this court. In State of

U.P. v. Satish (2005(3) SCC 114) it was noted as

follows :

“22. The last seen theory comes into play where the

time-gap between the point of time when the accused and

the deceased were seen last alive and when the deceased

is found dead is so small that possibility of any person

other than the accused being the author of the crime

becomes impossible. It would be difficult in some cases to

positively establish that the deceased was last seen with

the accused when there is a long gap and possibility of

other persons coming in between exists. In the absence of

any other positive evidence to conclude that the accused

and the deceased were last seen together, it would be

hazardous to come to a conclusion of guilt in those cases.

In this case, there is positive evidence that the deceased

and the accused were seen together by witnesses PWs 3

and 5, in addition to the evidence of PW2. ”

17. In Ramreddy Rajesh Khanna Reddy v. State

of A.P.(2006(10) SCC 172), it was noted as follows ;

27. The last-seen theory, furthermore, comes into

Cr.A.2019/05 17

play where the time gap between the point of time when

the accused and the deceased were last seen alive and the

deceased is found dead is so small that possibility of any

person other than the accused being the author of the

crime becomes impossible. Even in such a case, the courts

should look for some corroboration.”

21. Going by the principles laid down in the above decisions,

the “last seen” theory can be invoked only if the time lag between the

point of time when the accused and the deceased were last seen

alive and the time when the deceased was found dead, is so small

that the possibility of any other person than the accused, being the

author of the crime, becomes impossible. As noticed earlier, there is

absolutely no evidence at all in this case to show as to what has

happened after 5 pm on 7.10.2000. It is here that the absence of

evidence regarding the time of death of Selvarani assumes

significance. Merely because the accused was seen in the company

of Selvarani some time before she was found missing, it does not

automatically leads to the conclusion that he is the perpetrator of the

crime.

22. One may recall here that the prosecution has a case that

Cr.A.2019/05 18

the accused wanted to deprive the victim of her ornaments and in

that process, the accused caused her death by pushing her into the

river. If that be so, there would have been use of force by the

accused to remove the ornaments of Selvarani and she would have

certainly resisted. There is no evidence at all on any such resistance

and it is too much to believe that she would have voluntarily given all

her ornaments to the accused. It was suggested at the time of

hearing that it can be after the death of Selvarani, that the ornaments

could have been removed. The prosecution case is that after having

deprived Selvarani of all her ornaments, she was pushed into the

river. At the time of evidence, there was shift in the stand. The case

was that Selvarani had gone to the river to wash her face and hands.

While doing so, Selvarani slipped and fell into the river. If that be so,

the ornaments could have been removed only after the victim was

dead. It is too much to believe that after Selvarani drowned in the

river, the accused brought the body to the bank of the river, removed

the ornaments and threw her body back into the river. Then, the

recovery of MO1 assumes importance. Even according to the

prosecution, that is said to be the chappals worn by Selvarani. It is

rather inconceivable that a person, who wanted to cause the death of

Cr.A.2019/05 19

Selvarani and keep it as a secret, would have retained her chappals

as a memento. If he could push Selvarani into the river, he would

have easily thrown the chappals as well into the river. The recovery

of MO1 slippers, therefore, does not inspire confidence in the mind of

this Court.

23. Ext.P17(a) and (b) are the confession statements, stated to

have been furnished by the accused, which led to the recovery of

MO1 slippers, MO2 to MO5 gold ornaments and MO9 series dress,

which is said to have been worn by the accused. The relevant

portion of the confession statement reads as follows :

It must at once be noticed that none of the above statements

contains authorship of concealment. PW18 in his evidence also,

does not speak about the accused mentioning about authorship of

concealment. If the statements given by the accused, which led to

the recovery of the material objects, do not contain the authorship of

Cr.A.2019/05 20

concealment, they cannot fall under S.27 of the Indian Evidence Act.

In this context, it will be useful to refer to the relevant decisions. In

the decision reported in George v. State (2005(3) KLJ 593), a

Division Bench of this Court has held as follows :

“A reading of the confession alleged to have been

made by the appellant shows that he had not stated

anything about the concealment of those articles. He only

stated that if he was taken to the place, he will show the

articles. One of the primary requisites to make recovery in

pursuance of the confession made by the accused under

Section 27 of the Evidence Act, the authorship of the

concealment of articles must be proved. Unless the

authorship of concealment is established, the recovery in

pursuance of the information stated to have been

furnished by the accused will not fall under discovery as

envisaged under Section 27 of the Indian Evidence Act.”

In Sankaranarayanan v. State of Kerala (2006(3) KLT 429), a

Division Bench of this Court has held as follows :

“We would have examined the respective contentions of

the learned counsel based upon the two decisions as

mentioned above in greater details, but there may be no

Cr.A.2019/05 21

necessity to do so as a Division Bench of this Court in

George @ Kunju v. State in Cri.Appeal No.15 of 2003

decided on 8th September, 2005 has dealt with this

controversy and observed as follows :

‘The decision rendered in Suresh’s case (supra) was

followed in David Rozario’s case (supra) also. But the

decisions in Suresh’s case and David Rozario’s case were

rendered by a Bench consisting of two judges. In Jaffer

Hussain Dastgir’s case (supra) and Mahabir Biswas’ case

(supra) the decisions were rendered by a Bench consisting

of three Judges. We respectfully follow the decisions

rendered by the Larger Bench and hold that unless the

authorship of concealment is established, the recovery in

pursuance of the information stated to have been

furnished by the accused will not fall under ‘discovery’ as

envisaged under S.27 of the Indian Evidence Act.”

Before arriving at the conclusion as reproduced

above, the Division Bench of this Court relied upon a

number of Supreme Court decisions in Jaffer Hussein

Dastagir v. State of Maharashtra (AIR 1970 SC 1934),

Mohammed Inayattullah v. State of Maharashtra (AIR

Cr.A.2019/05 22

1976 SC 483), Bahadul v. State of Orissa (AIR 1979 SC

1262), Pohalya v. State of Maharashtra (AIR 1979 SC

1949), Dudh Nath Pandey v. State of U.P.(AIR 1981 SC

911), Fr.George Cherian v. State of Kerala (ILR 1989(2)

Kerala 95), Mahabir Biswas v. State of W.B. (1995)2 SCC

250 and P.P.Mundra etc. v. State of Rajasthan & Anr. etc.

(JT 1998 (1) SC 659). We are in respectful agreement with

the view expressed by the Division Bench as quoted above

and thus hold that the admissible part of the statement

made by A1 pursuant to which the alleged crime gun was

recovered, only proves that he knew that the gun was

recovered only proves that he knew that the gun was

concerned from where it was taken at his instance, but on

such knowledge, no interference of committing the murder

can be drawn. One of the primary requisites to make a

recovery under S.27 of the Evidence Act is that the

authorship of concealment of articles must be proved.”

Going by the principles laid down in the above decisions, it follows

that the statement leading to the recovery of the material objects

cannot fall under S.27 of the Evidence Act. However, as noticed in

the decisions reported above, even assuming S.27 of the Indian

Cr.A.2019/05 23

Evidence Act cannot be taken aid of, the act of recovery based on

the conduct of the accused becomes relevant under S.8 of the Indian

Evidence Act.

24. The only item of evidence therefore, is the recovery of MO2

to MO5 at the behest of the accused. It has also to be noticed that

the recovery of the slippers cannot be accepted. The conduct of the

accused which becomes relevant under S.8 of the Indian Evidence

Act, by itself is insufficient to fasten the liability on him. The evidence

of PW4 would clearly show that the accused was taken to the police

station on 7.10.2000 itself and the police were appraised of the entire

facts and circumstances. It is surprising to note that the next day, i.e.,

on 8.10.2000, when PW4 gave a statement, it is recorded as the first

information statement. The assertions of PW16 and PW18 that they

had no information about the incident, before Ext.P6 was lodged,

cannot be obviously true. This creates considerable doubt regarding

the prosecution case. The case of the prosecution that the accused

was arrested on 10.10.2009 cannot be readily accepted. One must

remember that the body of Selvakumari was found floating in the

river on 09.10.2000. The result is that :

1. The last seen theory cannot be accepted for reasons already

Cr.A.2019/05 24

mentioned.

2. The recovery of MO1 slippers is most unconvincing.

3. There is no evidence at all to show as to how the accused

came into the possession of MO2 to MO5.

The ornaments are stated to have been belonging to Selvarani.

No injuries were found on the body of the victim, corresponding to

any force that would have been exerted by the accused to remove

the ornaments. Nobody has a case that the victim voluntarily handed

over the ornaments to the accused.

25. There is absolutely no evidence to show that the death of

Selvarani occurred within a short while, after she and the accused

were seen together so as to draw the conclusion that no one else

could have been intervened and caused the death of Selvarani.

Since there is suspicion in the recording of F.I. statement, it is unsafe

to rely on the evidence of PW16 and PW18. We are, therefore,

unable to accept the findings of the court below that the prosecution

has succeeded in establishing the case against the accused. It may

be that the prosecution had been able to show that it might have

been the accused, who had caused the death of Selvakumari. That

is far from saying that he must have done it. Unfortunately for the

Cr.A.2019/05 25

prosecution, the test is that he must have done it.

26. In the result, the appeal is allowed. The conviction and the

sentence imposed by the court below are set aside. The accused

stands acquitted for the offences punishable under S.302 and 397

IPC. He shall be set at liberty unless his presence is required in any

other case. Any payment made by him towards fine, shall be

refunded to him.





                                   K.BALAKRISHNAN NAIR, JUDGE




                                   P.BHAVADASAN, JUDGE



sta

Cr.A.2019/05    26