Supreme Court of India

State Of Rajasthan vs Narayan on 17 October, 2008

Supreme Court of India
State Of Rajasthan vs Narayan on 17 October, 2008
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                       REPORTABLE



                 IN THE SUPREME COURT OF INDIA

                CRIMINAL APPELLATE JURISDICTION

                CRIMINAL APPEAL NO.               OF 2008
               (Arising out of SLP (Crl.) No. 6421 of 2006)




State of Rajasthan                                 ....Appellant


                         Versus

Narayan                                                  ....Respondent




                             JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

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

Rajasthan High Court, Jaipur Bench, directing acquittal of the respondent.

3. Learned Sessions Judge, Sikar, in Sessions case No. 97 of 1999 had

found the respondent guilty of offence punishable under Sections 302, 316

and 309 of the Indian Penal Code, 1860 (in short the `IPC’) and had

sentenced him to undergo imprisonment for life, seven years and three years

imprisonment respectively, fines were also imposed with default stipulation.

In appeal, acquittal was directed.

4. Prosecution version in a nutshell is as follows:

The complainant, Kishore son of Mal Chand Raiger got registered a

First Information Report (Exhibit P-1) in the Police Station Losal on

22.3.1999 to the effect that his brother Narain used to reside in the house of

Ramdeva Ram near their old house. In the morning hours his son Sushil

came to call him and told that his mother and father are inside the house and

the door is closed from the inside but none of them got up even after calling

them. Then he saw that both of them were sleeping on a bed. They raised

noise and the people gathered there. Ex-Chairman, Bhoora Ram also came

there. When all of them entered the room, they found that his sister-in-law

and his brother were lying trenched with blood. The throat of his sister-in-

law had been cut. She had died but his brother was breathing though his

2
throat was also cut. On this information, Case No.42/99 was registered

under Section 302/307 of IPC. When he was asked about the delay in

coming, he explained that it took time in calling the persons of the locality

and the relatives etc. He also told that his sister-in-law Bhanwari Devi was

having pregnancy of 5-6 months and his brother Narain had come from

abroad only three months back, and that is why his brother used to enquire

from his sister-in-law about the person from whom she was having a child

in her womb and frequent quarrels used to take place on this issue.

Investigation was undertaken on the basis of the report lodged and on

completion thereof charge sheet was filed. The accused faced trial since he

pleaded innocence. Trial court noticed that there was no eye witnesses’

version available and the case rested on circumstantial evidence. But the

circumstances were found sufficient to establish the accusations.

Accordingly, conviction was recorded and sentences imposed as noted

earlier. In appeal before the High Court primary stand was that the

witnesses did not support the prosecution version. PW 11 who was posted

as the officer in charge clearly accepted that the accused was admitted to the

hospital on 5.4.1999 and the medical examination of the accused was

conducted prior to taking over the investigation by PW 11. He was lying in

3
a pool of blood and his neck was slit and he was gasping for breath. The

High Court accepted the possibility that there was suicide pact between

husband and wife or that the wife attacked the husband and then committed

suicide after inflicting blows on the neck of the husband who survived. In

any event it was held that the prosecution version was not established.

5. Learned counsel for the appellant-State had submitted that the High

Court had acted on surmises to infer a suicide pact, there was no evidence in

that regard and on the contrary the High Court ought to have accepted that

the husband-accused had committed murder of his wife.

6. There is no embargo on the appellate Court reviewing the evidence

upon which an order of acquittal is based. Generally, the order of acquittal

shall not be interfered with because the presumption of innocence of the

accused is further strengthened by acquittal. The golden thread which runs

through the web of administration of justice in criminal cases is that if two

views are possible on the evidence adduced in the case, one pointing to the

guilt of the accused and the other to his innocence, the view which is

favourable to the accused should be adopted. The paramount consideration

of the Court is to ensure that miscarriage of justice is prevented. A

4
miscarriage of justice which may arise from acquittal of the guilty is no less

than from the conviction of an innocent. In a case where admissible

evidence is ignored, a duty is cast upon the appellate Court to re-appreciate

the evidence where the accused has been acquitted, for the purpose of

ascertaining as to whether any of the accused really committed any offence

or not. [See Bhagwan Singh and Ors. v. State of Madhya Pradesh (2002 (2)

Supreme 567)]. The principle to be followed by appellate Court considering

the appeal against the judgment of acquittal is to interfere only when there

are compelling and substantial reasons for doing so. If the impugned

judgment is clearly unreasonable and relevant and convincing materials

have been unjustifiably eliminated in the process, it is a compelling reason

for interference. These aspects were highlighted by this Court in Shivaji

Sahabrao Bobade and Anr. v. State of Maharashtra (AIR 1973 SC 2622),

Ramesh Babulal Doshi v. State of Gujarat (1996 (4) Supreme 167), Jaswant

Singh v. State of Haryana (2000 (3) Supreme 320), Raj Kishore Jha v. State

of Bihar and Ors. (2003 (7) Supreme 152), State of Punjab v. Karnail Singh

(2003 (5) Supreme 508), State of Punjab v. Pohla Singh and Anr. (2003 (7)

Supreme 17) and V.N. Ratheesh v. State of Kerala (2006 (10) SCC 617).

5

7. The High Court had noted that there was no quarrel between the

accused and his wife. Though Kishore, brother of accused was the

informant as noted above, but he resiled from the statement during

investigation; similar was the position regarding PW2 i.e. father of the

informant and PW 3 the neighbour of the appellant. The only evidence

which was relied upon by the trial court was the presence of the injured

accused near the dead body. It is to be noted that the weapon was found

under the clothes of the deceased as was stated by PW10, the Investigating

Officer. Therefore, the defence version that the deceased probably took her

life after causing serious injuries on the neck of the accused cannot be

described as an improbable stand. The reasons which have weighed with

the High Court to direct acquittal cannot be characterized as perverse. That

being so, there is no merit in this appeal which is accordingly dismissed.

……………………………………J.

(Dr. ARIJIT PASAYAT)

……………………………………J.

(Dr. MUKUNDAKAM SHARMA)
New Delhi,
October 17, 2008

6