High Court Punjab-Haryana High Court

Rajrup And Others vs State Of Haryana on 12 May, 2009

Punjab-Haryana High Court
Rajrup And Others vs State Of Haryana on 12 May, 2009
Crl. Appeal No.535-DB of 1998                              1


IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                             Crl. Appeal No.535-DB of 1998
                             Date of decision : January 07, 2009

                             *****

Rajrup and others
                                               ............Appellants


Versus


State of Haryana
                                                ...........Respondents

                             *****

CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
       HON'BLE MR. JUSTICE JORA SINGH

                             *****

Present:    Mrs. Baljit Kaur Mann, Advocate for the appellants.

            Ms. Naveen Malik, Additional Advocate General,
            Haryana.
                           *****
JORA SINGH, J.

Rajrup alias Babli, Rajpal alias Palu sons of Kanwar Lal

and Kanwar Lal son of Ram Dhan ( since deceased) through this

instant appeal have impugned the judgment/order dated

31.10.1998/2.11.1998 respectively rendered by Additional Sessions

Judge, Jhajjar in Sessions Case No.6 of 12.1.1993 in case FIR

No.171 dated 22.9.1992 under Sections 302/325/323/34 IPC, Police

Station Beri, whereby Rajrup, Rajpal and Kanwar Lal were convicted

under Sections 302/325/323/34 IPC and were sentenced to undergo

imprisonment as under:

(1)Life imprisonment and to pay a fine of Rs.5000/- each
Crl. Appeal No.535-DB of 1998 2

under Sections 302/34 IPC. In default of payment of

fine to undergo further imprisonment for a period of one

year.

(2)RI for 6 months and a fine of Rs.500/- each under

Sections 323/34 IPC. In default of payment of fine to

undergo further imprisonment for three months.

(3)RI for three years and a fine of Rs.2000/- each under

Sections 325/34 IPC. In default of payment of fine to

undergo further imprisonment for six months.

All the sentences were ordered to run concurrently.

During the pendency of trial, Rajender Singh had expired.

During the pendency of appeal, Kanwar Lal, one of the appellants

had also expired.

Prosecution story, in brief, is that Sube Singh son of Ram

Dhan, resident of Village Gwalison lodged report with the police to

the effect that he had four sons and one daughter. Three sons had

already expired. Fourth son namely, Ranbir Singh was residing with

his family at the house of his in-laws at village Rawaldi for the last 20

years. Sube Singh-complainant used to live with his daughter-in-law,

Shanti widow of Dharambir along with her children. His daughter

Prem had come to his house from the house of her in-laws and was

staying with him. At about 10:00/11:00 A.M, Ranbir Singh came and

reported that death of a relation has taken place at village Kharkhari

and in that connection he has come to the house of the complainant.

On 25.9.1992, complainant-party is to visit village Kharkhari for

paying condolence. Kanwar Lal is the brother of the complainant.
Crl. Appeal No.535-DB of 1998 3

Six months ago, Kanwar Lal and his sons had a dispute qua water

and passage of land with the complainant-party. But the dispute was

settled in the Panchayat. Ranbir was also present at the time of

compromise. Even after the compromise, Kanwar Lal and his sons

continued to harass the complainant-party. At 3:00 P.M, he along

with his son Ranbir Singh was going towards the bus stand of the

village because Ranbir Singh was to go back to village Rawaldi.

They were present near the shop of Joravar. Kanwar Lal, Rajinder

Pal, Rajrup and Rajpal came from the backside. Kanwar Lal was

armed with an iron pipe, Rajinder was holding a jaili, Rajrup was

holding a pharsa and Raj Pal was holding a jaili with small prong.

Rajrup gave a lalkara to catch hold of Ranbir and decide the dispute

regarding water and passage of land because Ranbir whenever

visited the village then raised a dispute. Rajrup gave three blows

with a pharsa on the head of Ranbir. Rajinder gave a jaili blow

thrustwise on the back of Ranbir and again a jaili blow on the leg of

Ranbir. Kanwar Lal gave blow with a steel pipe on the back of

Ranbir. Rajpal had waived the jaili and gave a lathiwise blow on the

left thigh of Ranbir. Ranbir fell down on the ground. Complainant

tried to intervene and raised an alarm. Then Rajinder gave jaili blow

on the head and second blow on the thigh of the complainant.

Kanwar Lal gave blows with a pipe to the complainant. Rajpal gave

four jaili blows to the complainant. Raula was raised. Daughter of

the complainant, Prem and his grandchildren Sunil, Jai Pal and Vijay

also came to the spot. Sunil was also injured with a pipe by Kanwar

Lal. After that accused had fled away from the spot. Injured was
Crl. Appeal No.535-DB of 1998 4

shifted to Civil Hospital, Jhajjar on the tractor of Saheb Singh.

Ranbir was declared dead by the doctor. Complainant and his

grand-daughter were medico-legally examined.

SHO, Police Station Jhajjar informed PS Beri regarding

death of Ranbir Singh. On receipt of message, Brij Lal, ASI along

with other police party had gone to Civil Hospital, Jhajjar. Dead body

of Ranbir was lying in the emergency ward. Sube Singh was lying

admitted in the emergency ward. After obtaining opinion from the

doctor regarding fitness of the injured to make statement. Statement

of Sube Singh was recorded. Statement was read over and

explained to him, who had thumb marked the same in token of its

correctness. The statement was sent to police Station on the basis

of which formal FIR under Sections 302/323/34 IPC was registered.

Inquest report was prepared by ASI, Brij Lal. Application was moved

for post mortem examination of the dead body of Ranbir Singh. After

that investigation of the case was handed over to Shish Ram-

Inspector. Inspector Shish Ram along with the police officials

including, ASI, Brij Lal and others had gone to the place of

occurrence. But due to darkness and night time place of occurrence

could not be inspected. One constable was deputed to guard the

place of occurrence. Inspector along with party had gone to the

house of the complainant. Statement of Prem daughter of Sube

Singh was recorded under Section 161 Cr.P.C. Investigating Officer

had inspected the place of occurrence and prepared a rough site

plan. Blood stained earth was lifted and the same was made into a

parcel sealed with the seal bearing impression `SR’ and was taken
Crl. Appeal No.535-DB of 1998 5

into possession vide memo attested by witnesses. Seal after its use

was handed over to PW-Ramesh. Statements of Jai Pal, Vijay,

Sumer and Ramesh were also recorded under Section 161 Cr.P.C.

Sunil was also sent to hospital for medico legal examination.

Inspector Shish Ram was present at Jahajgarh Chowk on 23.9.92.

Constable Raj Karan had produced the sealed parcel containing the

clothes worn by the deceased. Sealed parcel was taken into police

possession vide separate memo attested by the witnesses. On

return to the police station, case property was deposited with the

MHC. On 27.9.1992, Inspector Shish Ram was present in the

revenue estate of Village Jhajjar. There he received a secret

information that Kanwar Lal, Rajpal, Rajender and Rajrup are present

at bus-stand Jhajjar. Raid was conducted then the accused were

arrested from the Bus stand of Jhajjar. On 28.9.92, accused were

interrogated separately regarding the weapons of offence in the

presence of Dharambir and Rati Ram. In pursuance of the

disclosure statement suffered by Kanwar Lal, an iron pipe was

recovered from the specified place. Sketch of the pipe was prepared

and the pipe was taken into police possession after making into a

sealed parcel.

On the same day i.e 28.9.1992, Rajpal accused suffered

disclosure statement. As per disclosure statement got recovered

double pronged jaili from the specified place. Recovered weapon

was sealed with the seal bearing impression SR and the sealed

parcel was taken into police possession vide separate memo

attested by the witnesses.

Crl. Appeal No.535-DB of 1998 6

On the same day i.e 28.9.1992, Rajrup was also

interrogated then he suffered a disclosure statement. As per

disclosure statement suffered by accused, pharsa was recovered

from the specified place. Sketch of the pharsa was prepared and the

recovered weapon was taken into police possession vide separate

memo attested by the witnesses. Rajinder accused also suffered

disclosure statement and as per disclosure statement got recovered

single prong jaili from the specified place. Sketch of the weapon was

prepared and the same was taken into police possession vide

separate memo attested by the witnesses. On return to the police

station, case property was deposited with the MHC (Mahavir, Head

Constable).

After the completion of the investigation, challan was

presented.

Copies of the challan were supplied to the accused and

the same were found to be correct after scrutiny. Case was

committed to the Court of Session for trial.

After hearing learned Public Prosecutor for the State,

defence counsel for the accused and perusing documents on the file.

Learned trial Court opined that a prima facie case is made out to

frame charge under Sections 302/323/325/34 IPC. Charge was

accordingly framed to which the accused did not plead guilty and

claimed trial

In order to substantiate the charges, prosecution

examined as many as twelve witnesses.

Dr. Ram Kumar was examined as PW-1. Dr. Ram Kumar
Crl. Appeal No.535-DB of 1998 7

had medico-legally examined Sube Singh on 22.9.92 and found the

following injuries on his person:

1. A lacerated wound 8 x 1 x bone deep on

the vertex of the head having fresh

bleeding. Margins were irregular and x-ray

was advised.

2. A contusion 15 x 6 cm. On the right side of

the chest just above the costal margin and

it was reddish in colour. Patient was

complainant swear pain in it and x-ray was

advised.

3. A swelling 7.5 x 4 cm on dorsal aspect of

right hand at the base of middle and ring

finger. Swelling was hot and tender and

patient was unable to move the finger. X-

ray was advised.

4. A contusion 9 x 2.5 cm on the back of the

right thigh just above the knee joint which

was reddish in colour.

5. A contusion 12 x 2.5 cm on the back of the

right thigh 6 cm. above the injury no.4. It

was reddish in colour.

6. A contusion 10 x 3 cm on the back of the

right thigh 7 cm above the injury no.5. It

was reddish in colour.

7. A contusion 5 x 2.5 cm on the back of the
Crl. Appeal No.535-DB of 1998 8

right shoulder joint. It was reddish in colour

and patient was referred to Medical

College, Rohtak for treatment.

Injury no.2 on the person of Sube Singh was declared grievous.

Other injuries were found to be simple in nature.

PW-2, Dr. Ajay Sharda stated that Sube Singh remained

under his treatment. Ex.PE is his bed head ticket. Vide police

request Ex.PF, he gave his opinion Ex.PF/1.

PW-3, Dr. S.K Bhutani had conducted post mortem

examination on the dead body of Ranbir on 23.9.92 and found the

following injuries on the person of Ranbir:

1. Incised wound on front of forehead in the

middle 3 cm x 0.5 cm x 0.5 cm.

Transversed.

2. Incised wound on right parietal in the middle

vertical, along medial line, 6 cm x 2 cm x

1.5 cm and on cut section bone underline

was fractured and grey matter oozing out.

3. Incised wound of right side of occipital

back, semi circular, 4 cm x 1.5 cm x 1.5 cm

and on cut section bone underline was

fractured and grey matter was oozing out.

4. Incised wound on left occipital, transverse 4

cm x 1.0 x1.5 cm.

5. Abrasion on right abdomen, laterally lower

limb vertical 3 cm x 1 cm.

Crl. Appeal No.535-DB of 1998 9

6. Pointed wound on right renal area back

above upper part of right hip bone in the

middle, 2 cm x 2 cm x cavity deep and bone

underline (10th rib was fractured and liver on

posterior part lower end was ruptured and

cavity was full of blood).

7. Contusion of right knee lower limb

transverse 2 cm x 1.5 cm.

8. Contusion on right leg in the middle,

anteriorly vertical 3 cm x 2 cm.

9. Multiple contusions of back of chest four in

number 6 cm x 2 cm each.

10.Contusion on left knee upper and laterally

2 cm x 2 cm.

Injuries were found to be ante mortem in nature and

sufficient to cause death in the ordinary course of nature. Death was

due to shock and haemorrhage as a result of injuries. Probable

duration between injuries and death was within six hours and

between death and post mortem was within 24 hours.

PW-4, Chander Parkash Bhatnagar, Draftsman had

prepared a scaled site plan Ex.PM.

PW-5, Sube Singh and PW-6, Sunil are the injured eye

witnesses. Both on oath stated that Prem had come to her parental

house. Ranbir came to Village Gwalison due to the death of a

relative at Village Kharkhari and in that connection he was to visit

Kharkhar on 25.9.1992. The accused party had dispute qua water
Crl. Appeal No.535-DB of 1998 10

and passage of land six months earlier with the complainant-party

and that dispute was settled in the Panchayat. Ranbir was also

present in the Panchayat. But even after the compromise, accused

party used to harass them. On 22.9.1992 at 3:00 P.M, Ranbir was to

visit village Rawaldi. Ranbir along with Sube Singh while going to the

Bus Stand were present near the shop of Joravar. Accused fully

armed came from the backside. Kanwar Lal was armed with an iron

pipe, Rajinder was holding a jaili, Rajrup was holding a pharsa and

Raj Pal was holding a jaili with small prong. Rajrup gave a lalkara to

catch hold of Ranbir and decide the dispute regarding water and

passage of land because Ranbir whenever visited the village then

had raised a dispute. Accused armed with different weapons had

caused injuries to Ranbir. Sube Singh further stated that when he

intervened to save Ranbir, then Rajinder, Kanwar Lal and Rajpal

gave injuries to him with their weapons. Raula was raised. Prem

daughter, Sunil grand daughter, Jaipal and Vijay grandsons of Sube

Singh came to the spot. Sunil was also injured with a pipe by

Kanwar Lal. Injured were shifted to hospital where Ranbir was

declared dead. On the statement of Sube Singh, main case was

registered.

PW-7, ASI, Brij Lal on receipt of message from SHO,

Police Station, Beri had gone to Civil Hospital, Jhajjar where dead

body of Ranbir was lying. Sube Singh was also lying admitted in the

hospital. Statement of Sube Singh was got recorded. Brij Lal had

also prepared inquest report. Dead body was also handed over to

the police officials for post mortem examination.
Crl. Appeal No.535-DB of 1998 11

PW-8, ASI, Sumer Singh stated that on 23.9.1992, he

was with the party of SI, Shish Ram and in his presence, blood

stained earth was lifted from the spot.

PW-9, Constble Raj Karan had tendered his affidavit

Ex.PV.

PW-10, U.G.C Sardara Singh had handed over special

report to the Illaqa Magistrate.

PW-11 Dr.Anamika deposed that on 23.9.92, Sube Singh

was medico legally examined.

After the close of prosecution evidence, statements of the

accused were recorded under Section 313 Cr.P.C. Accused denied

all the allegations of the prosecution and pleaded to be innocent.

Defence version of Rajrup alias Babli was that in the

month of September 1992, he had come on leave from Bangalore.

He was serving in the Air force. He was not present at the time of

occurrence. He was taken by the police on 22.9.1992 but his formal

arrest was shown on 27.9.1992. Recovery of pharsa was planted on

him. His signatures were obtained in the police station. His wife had

approached the high officials regarding his illegal detention w.e.f

22.9.1992.

Defence version of Kanwar Lal and Raj Pal was that on

the date of alleged occurrence, dispute arose between Sube Singh

and his son Ranbir Singh. Earlier to that also, Sube Singh and

Ranbir Singh had strained relations. Grand sons and other members

of the family of Sube Singh gave beatings to Ranbir Singh outside

the baithak. On receipt of injuries, Ranbir Singh had died. After the
Crl. Appeal No.535-DB of 1998 12

death of Ranbir Singh, Sube Singh with the connivance of the police,

had falsely implicated the accused.

In defence, Mahabir appeared as DW-1 and stated that

Rajrup is married with his sister’s daughter Anita. Rajrup was falsely

implicated in a murder case. On the date of occurrence, Rajrup and

Anita were present in his house from 10:00 A.M to 5:00 P.M. After

seven days, he came to know that Rajrup was falsely implicated in a

murder case. He had gone to the police station to enquire as to why

Rajrup was implicated in this case. He was also threatened by a

police official to be implicated in the case.

DW-2, Bijender Singh stated that on 7.10.1992, complaint

was received from Anita Devi. Entry was made in the register.

Complaint was regarding illegal detention of Rajrup.

DW-3, Anita Devi has supported the version of DW-1,

Mahabir by saying that on the day of occurrence, she alongwith her

husband, Rajrup was in the house of Mahabir from 10:00 A.M to 5:00

P.M. Rajrup was arrested at 6:00 P.M while present in front of Civil

Hospital, Jhajjar. On 26.9.1992, a complaint was sent to Deputy

Commissioner regarding illegal detention of Rajrup.

DW-4, Amarjeet Singh, Assistant Complaint Clerk, SP

Office stated that no complaint was received from Anita from

26.9.1992 to 28.9.1992 but on 5.10.92, a complaint was received on

behalf of Ranbir regarding implication of Rajrup in FIR No.171.

After hearing learned counsel for the State, defence

counsel for the accused, learned Additional Sessions Judge, Jhajjar

had convicted the accused under Sections 302/325/323/34 IPC and
Crl. Appeal No.535-DB of 1998 13

were sentenced to undergo imprisonment as stated above.

Defence counsel for the appellant-accused argued that

occurrence had taken place on 3:00 P.M on 22.9.1992. Ruqa was

sent at 5:45 P.M but statement of the injured was recorded at 9:30

P.M. FIR was recorded at 10:30 P.M. There was a delay in lodging

the FIR. Distance of the place of occurrence from the police station

was hardly 15 kilometers. Story was concocted to implicate the

appellants. Delay is fatal. There was no motive to commit the crime.

For the last 20 years, Ranbir was staying at his in-laws house. Sube

Singh had given property to his son. No question of dispute of water

and passage of land with Ranbir Singh. In fact Ranbir Singh had

dispute with Sube Singh. Ranbir Singh was demanding property.

Sube Singh and his family members had caused injuries to Ranbir

Singh. Later on with the connivance of police, appellants-accused

were falsely implicated. In case a dispute was earlier settled before

the Panchayat then one or two Panchayat Members could easily be

produced to show that earlier there was a dispute amongst the

parties. Medical evidence is contrary to the ocular evidence. Rajpal

was armed with a jaili and as per story he gave jaili blow on the left

thigh of Ranbir. If Rajpal had the intention to cause injuries then

there was no idea to give jaili blow thrustwhile. Presence of Rajpal is

doubtful. Rajrup was also not present at the time of occurrence. He

was present at the house of Mahabir. In fact Sube Singh and his

family members had caused injuries to Ranbir Singh. After the death

of Ranbir Singh, whole story was concocted. Learned counsel for

the appellants requested to acquit the appellants-accused.
Crl. Appeal No.535-DB of 1998 14

Ms. Navin Malik, Additional Advocate General, Haryana

argued that deceased along with Sube Singh was present near the

shop of Joravar. Accused fully armed came from the backside and

had caused injuries to the deceased and Sube Singh. Appellants-

accused had the intention to commit the crime. Occurrence had

taken place on 22.9.1992. If Rajrup was at the house of Mahabir

then why complaint was not sent on the same day. Ex.DB is the

copy of the complaint dated 26.9.1992. DW-1, Mahabir and the wife

of Rajrup were very much interested in the acquittal of appellant-

accused. Rajrup when examined under Section 313 Cr.P.C then he

did not state a word that he had gone to the house of Mahabir.

Occurrence had taken place near the shop of Joravar but no

independent witness came forward to say that Sube Singh and his

family members had caused injuries to Ranbir Singh. If the defence

version is correct one than the question is how the injuries figured on

the person of Sube Singh and Sunil. Learned counsel for the

respondent-State further argued that evidence on the file was rightly

appreciated. She requested to dismiss the appeal.

First submission of the learned defence counsel is that

there is delay in lodging the FIR and delay is fatal. But we are not in

a position to agree with the submission of the learned defence

counsel because occurrence had taken place at about 3:00 P.M near

the shop of Joravar. After the occurrence injured was shifted to Civil

Hospital, Jhajjar, where Ranbir Singh was declared dead. From Civil

Hospital, Jhajjar, V.T message was sent to police Station, Jhajjar and

from police station Jhajjar, message was sent to Police Station Beri.
Crl. Appeal No.535-DB of 1998 15

On receipt of message, ASI, Brij Lal, incharge PP Chuchakwas

reached Police Station, Jhajjar. Thereafter he went to Civil Hospital,

Jhajjar. Dead body of Ranbir Singh was lying in the emergency

ward. Sube Singh was lying admitted in the emergency ward. After

obtaining opinion from doctor as to whether injured is fit to make a

statement or not, statement of Sube Singh was recorded. After

making endorsement at 9:30 P.M on 22.2.1992, statement was sent

to police station, Beri. On the statement of Sube Singh, formal FIR

was recorded. Sunil was also injured. Ten injuries were noted on

the person of Ranbir Singh. Seven injuries were noted on the person

of Sube Singh. When there are number of injuries with sharp edged

weapons then an effort is made to shift the injured to the nearest

hospital for medical aid. Eye witnesses/close relations are not

expected to approach the police station by leaving the injured on the

spot. Appellants-accused were related to the deceased. By leaving

the real culprit particularly, when the occurrence was during the day

time, complainant-party was not expected to implicate the appellants-

accused. Delay was fully explained. In case we presume that there

is delay in lodging the FIR then delay itself is not sufficient for

acquittal of the accused. Delay is one of the suspicious

circumstances to scrutinize the evidence with great care and caution.

Delay is not sufficient for acquittal of the accused.

Second submission of the learned defence counsel for

the appellants-accused is that there was no motive/enmity to commit

the crime. In fact, Ranbir Singh was residing at his in-laws house.

Father-in-law of Ranbir had transferred his property in the name of
Crl. Appeal No.535-DB of 1998 16

the sons of Ranbir Singh. Ranbir Singh was pressurizing his father

to give his share. Complainant-party had a dispute with Ranbir

Singh. Ranbir Singh was given injuries near the baithak. Appellants-

accused were falsely implicated.

We have considered the submission of the learned

defence counsel but we are not in a position to accept the same.

Evidence on the file shows that earlier to the present occurrence,

there was a dispute qua water and passage amongst the parties and

that dispute was settled in the Panchayat. In case there was no

dispute six months earlier, then any Member of the Panchayat could

be produced in defence to state that there was no dispute amongst

the complainant party and the accused. As discussed earlier,

appellants are related to the complainant-party and if there was no

dispute then there was no idea to implicate the appellants-accused.

Sometimes without motive, heinous crimes are committed. In case

prosecution fails to prove motive then only on this short ground, story

is not to be ignored. In the present case, six months earlier to the

present occurrence, there was a dispute amongst the complainant-

party and the accused qua path and water course but that dispute

was settled. Appellants-accused were of the opinion that whenever

Ranbir Singh came to the house of his father then his family

members were instigated to have dispute with the appellants-

accused. To settle the dispute, accused-party came fully armed and

had caused injuries to Ranbir Singh and Sube Singh. All injuries on

the person of Ranbir Singh and Sube Singh cannot be self-suffered

or self-inflicted, particularly, when some of the injuries were on the
Crl. Appeal No.535-DB of 1998 17

vital parts of the body.

Defence counsel further submitted that presence of

Rajpal at the time of occurrence is doubtful. Rajpal was armed with

small pronged jaili. One injury was caused on the left foot of Ranbir

Singh. Some injuries were given to Sube Singh with a jaili by using

the same dangwise. In case Rajpal had the intention to cause

injuries then injuries could easily be caused with his jaili thrustwise.

There was no idea to cause injury with a jaili like dangwise.

Submission of the learned defence counsel seems to be reasonable

one. Rajpal was armed with small pronged jaili and as per story only

one injury was given to Ranbir Singh by using jaili dangwise and the

injury was on the left foot. Four injuries with a jaili were given to

Sube Singh. Jaili was used like dangwise. Dr. S.K Bhutani had

conducted post mortem examination on the dead body of Ranbir

Singh. But no injury on the left foot. Dr. Ram Kumar had medico

legally examined Sube Singh. There were four injuries alleged to be

caused by Rajpal i.e one on the thigh second on the right side of

stomach, third on the right hip and last on the right side of the

shoulder. On cross-examination, doctor admitted that injuries

alleged to have been caused by Rajpal with a jaili used dangwise are

possible by fall. Sube Singh while appearing in the Court as PW-5,

in chief, stated that Rajpal waived the jaili and gave lathiwise blow on

the right thigh of Ranbir Singh and then again on the left thigh. But

as per doctor, no injury on the left thigh of Ranbir Singh was noticed.

On cross-examination, Sube Singh admitted that on receipt of

injuries, he had a fall on the left side touching the ground. But, not
Crl. Appeal No.535-DB of 1998 18

even a single word has been mentioned in the FIR that on receipt of

injuries, Sube Singh had a fall on the ground. Injuries alleged to

have been caused by Rajpal as per doctor were possible by fall.

Rajpal was armed with a jaili but only one blow was given to Ranbir.

If Rajpal had the intention or he was present at the time of

occurrence then number of injuries were expected to have been

caused with a jaili by using the same thrustwise not dangwise. Due

to previous enmity, Rajpal was expected to repeat the blow but blow

was not repeated. Before the present occurrence, complainant-party

had a dispute with the accused-party. No jaili blow alleged to have

been given to Ranbir Singh by Rajpal was noticed by the doctor at

the time of post mortem examination. Injuries alleged to have been

caused by Rajpal on the person of Sube Singh were possible by a

fall. Rajpal was implicated being the brother of Rajrup and son of

Kanwar Lal, who died during the pendency of the appeal. Sunil,

second injured was examined on 23.9.1999. But injury on the person

of Sunil was possible by fall. Sunil when appeared in Court then

stated that Rajpal gave two jaili blows on the right leg of Ranbir.

Rajpal gave three jaili blows to Sube Singh. One on the right foot,

second on the shoulder and third on the right side. Statement of

Sunil is contrary to the sttement of Sube Singh and medical evidence

as suggestion was given to Sunil that she had not witnessed the

occurrence. Presence of Rajpal at the time of occurrence is doubtful.

Defence counsel further argued that presence of Rajrup

is also doubtful at the time of occurrence. Rajender Singh had died

during the pendency of the trial. Kanwarl Lal had died during the
Crl. Appeal No.535-DB of 1998 19

pendency of the appeal. On the day of occurrence, Rajrup was away

to the house of Mahabir. Mahabir appeared as DW-1 and stated that

at the time of occurrence, Rajrup was present in his house. But after

going through the evidence on file, we are not in a position to agree

with the submission of the learned defence counsel. No suggestion

to the witnesses that at the time of occurrence, Rajrup was not

present and in fact he was present in the house of Mahabir. Rajrup

when examined under Section 313 Cr.P.C, then stated that on the

day of occurrence, he was on leave. He was arrested by the police

on 22.9.1992 but his formal arrest was shown on 27.9.92. His wife

had moved the higher authorities for his illegal detention from

22.9.92. In case Rajrup was present in the house of Mahabir at the

time of occurrence, then Rajrup when examined under Section 313

Cr.P.C should have stated that he was present in the house of

Mahabir situated in the revenue estate of village Chhara. Mahabir, in

examination-in-chief stated that Rajrup is married with Anita,

daughter of his sister. After seven days he came to know that Rajrup

was involved in a murder case. He had gone to police station to

enquire as to why Rajrup was implicated in a murder case. That

means after seven days, Mahabir came to know that Rajrup was

taken away by the police. In case Rajrup was arrested on 22.9.92

then Mahabir being the relative of Rajrup should have approached

the police immediately. Statement of Mahabir was not recorded by

the police. Mahabir did not file any complaint against the police

officials. In cross-examination, Mahabir admitted that after two days

he came to know from Anita that complaint was sent to the higher
Crl. Appeal No.535-DB of 1998 20

authorities qua false involvement of Rajrup. Anita appeared as DW-3

and stated that from 10:00 A.M to 5:00 P.M on 22.9.92, she along

with Rajrup was present in the house of Mahabir. But Rajrup was

arrested on the same day while present in front of Civil Hospital,

Jhajjar. On 26.9.1992, she had sent complaints to the Deputy

Commissioner. Her grandfather had sent complaints to Deputy

Commissioner on 28.9.92. In case Rajrup was arrested on the same

day and was detained illegally, then why complaints were not sent on

the same day. On 24.9.1992 or 25.9.1992, Mahabir came to know

from Anita that complaints were sent to the higher authorities but

Anita stated that complaints were sent to the higher authorities on

28.9.1992. Anita, in cross-examination, admitted that she along with

her grand father had gone to police station on 24.9.92 to enquire as

to why Rajrup was arrested. Rajrup was armed with pharsa and

gave three blows to Ranbir Singh. Blows were on the vital parts of

the body. Blows on the vital parts cannot be self-suffered or self-

inflicted. As per defence version of Kanwar Lal, Ranbir Singh had

dispute with Sube Singh and other family members. Sube Singh and

his family members gave beatings to Ranbir Singh outside the

baithak. But Sube Singh and Ranbir Singh had no dispute with

anybody else. Prior to the present occurrence, Ranbir Singh had not

filed any civil suit or complaint against Sube Singh and others to get

his share from Sube Singh. When Ranbir Singh or his sons were

not demanding property from Sube Singh and there was no dispute

then Sube Singh and his family members were not supposed to give

beatings to Ranbir Singh. All this shows that Rajrup fully armed was
Crl. Appeal No.535-DB of 1998 21

present at the time of occurrence and had caused injuries to Ranbir

Singh.

No other submission was put forward.

In view of the all discussed above, appeal filed by Rajpal

is accepted, whereas of Rajrup is dismissed.

Registry to send intimation to the concerned authorities

for the release of appellant, Rajpal forthwith, in case he is not wanted

in any other Court.

                      ( JASBIR SINGH )             ( JORA SINGH )
                          JUDGE                       JUDGE

January 07, 2009
ritu