High Court Punjab-Haryana High Court

Anil Kumar vs State Of Punjab on 5 November, 2009

Punjab-Haryana High Court
Anil Kumar vs State Of Punjab on 5 November, 2009
Crl.Appeal No.335-DB of 2005                                 -1-



IN THE HIGH COURT             OF PUNJAB          AND    HARYANA           AT
                             CHANDIGARH.

                               Crl.Appeal No.335-DB of 2005
                               Date of Decision: November 5, 2009


Anil Kumar                                                    .....Appellant

                               v.

State of Punjab
                                                       .....Respondent

                               Crl.Appeal No.388-DB of 2005

Sanjay Kumar, Dalbir Singh and Ajay Kumar
                                                       .....Appellants
                               v.

State of Punjab
                                                       .....Respondent

                               Crl.Appeal No.422-DB of 2005

Ashok Kumar
                                                       .....Appellant

                               v.

State of Punjab
                                                       ......Respondent


CORAM: HON'BLE MR.JUSTICE MEHTAB S.GILL
       HON'BLE MR.JUSTICE RAM CHAND GUPTA


Present:     Mr.Swarn Singh Rana, Advocate
             for the appellant in Crl.Appeal No.335-DB of 2005.

             Mr.Vipul Jindal, Advocate
             for the appellants in Crl.Appeal No.388-DB of 2005.

             Mr.Aseem Rai, Advocate
             for the appellant in Crl.Appeal Nos. 388-DB and 422-DB of
             2005.

             Ms.Gurvin H.Singh, Additional A.G., Punjab.
 Crl.Appeal No.335-DB of 2005                                  -2-



RAM CHAND GUPTA, J.

1. This judgment will dispose of all the aforementioned three

appeals as they have arisen out of the same judgment of conviction and

order of sentence dated 28.3.2005 passed by the then Additional Sessions

Judge, Rupnagar, vide which accused Sanjay Kumar was convicted for

offence under Section 302 of the Indian Penal Code (hereinafter to be

referred as `IPC’) whereas the remaining accused were convicted for offence

punishable under Section 302 read with Section 149 IPC and all the

accused were also convicted for offences punishable under Section 201 read

with Section 149 IPC and sentenced to undergo imprisonment for life and to

pay fine of Rs.5000/- each, and in default of payment of fine to further

undergo rigorous imprisonment for three months for offence under Section

302 read with Section 149 IPC and further sentenced to undergo rigorous

imprisonment for 2 years and to pay fine of Rs.1000/- each, and in default

of payment of fine to further undergo rigorous imprisonment for one month

for offence under Section 201 IPC. However, the sentences awarded to the

accused were ordered to run concurrently.

2. Briefly stated the case of prosecution is that Sarmukh Singh son

of Bakshish Singh, Ex Sarpanch of Village Bheora, Tehsil and District

Ropar (PW1) was informed by some ladies of his village on 2.2.1999 at

about 5.00 p.m. that the dead body of a person was lying near the bridge of

river when they had gone to answer the call of nature. The Sarpanch

alongwith Mehan Singh, Jaswinder Singh and some other persons from his

village reached the said place and found that dead body of a young man,

aged about 27 to 28 years, was lying there and that his face and beard were
Crl.Appeal No.335-DB of 2005 -3-

stained with blood. As the dead body was not from that area, none of them

could identify the same. He informed the police Station Sadar on telephone.

The Assistant Sub Inspector Baldev Singh (PW5) reached the place of

occurrence after receiving the message and recorded the statement of

Sarmukh Singh, Sarpanch, which is Exhibit PA, on which he made his

endorsement Exhibit PA/1 and sent the same to the police Station for

registration of the case, on the basis of which first information report

Exhibit PA/2 was recorded for offence under Section 304 A IPC. He also

prepared inquest report on the dead body Exhibit PW5/A. He also lifted

blood stained earth from the place of occurrence and after sealing the same

into a parcel, had taken into possession vide memo. Exhibit PW5/B. He

also took the photographs of the dead body. The photograph is Exhibit P1

and negative is Exhibit P2. Post mortem examination on the dead body was

also got done. As the dead body was unidentified, last rites were got

performed from Municipal Council, Rupnagar. The Assistant Sub Inspector

had also taken into possession blood stained clothes of the deceased, i.e.,

pent, shirt, underwear, pair of socks and one shoe.

3. On 4.2.1999 Paramjit Singh (PW3) accompanied by Harbans

Singh (PW2), Sarpanch of Village Dugri, reached the police Station Sadar,

Ropar and lodged report Exhibit PB with Didar Singh, Inspector, Station

House Officer, Police Station Ropar (PW18), on the basis of which offences

punishable under Sections 302/ 201/364/ 148 read with Section 149 IPC

were added. According to Paramjit Singh (PW3) about 1-1/2 months prior

to this occurrence Jaspal Singh alias Pala, resident of Village Dugri

(deceased) purchased Van bearing registration No.DID 1974 from Jagtar

Singh of the same village and the said van was got attached with taxi stand
Crl.Appeal No.335-DB of 2005 -4-

of Sahnewal. Paramjit started working with Jaspal Singh as a conductor on

the said van. On 1.2.1999 at about 10.00 a.m., Dalbir Singh and Sanjay

Kumar (both accused) came to the taxi stand and asked for booking of the

van for going to Naina Devi and settled the fare at Rs.1100/- and Rs.100/-

were paid as advance by Sanjay Kumar accused. Thereafter Sanjay Kumar,

Dalbir Singh alongwith Anil Kumar, Ashok Kumar and Ajay Kumar (all

accused) came for going to Naina Devi. All of them were known to them.

Paramjit Singh occupied the seat in the dicky of the van.

4. At about 10.00 p.m. they reached near bridge before Police

Line, Ropar. Anil Kumar accused asked Jaspal Singh to stop the van as he

wanted to urinate. On his request, van was stopped by Jaspal Singh.

However, as soon as the van was stopped accused caught hold of Jaspal

Singh. Accused Sanjay gave rod blow on the head of Jaspal Singh and

Dalbir Singh accused gave fist blow, which hit on the nose of the Jaspal

Singh. Jaspal Singh was dragged by the accused upto bushes. Dalbir Singh

gave churra blow on the neck of Jaspal Singh due to which he died. Dalbir

Singh accused snatched his golden ring and Sanjay accused snatched his

watch and Ashok had taken away his purse. Paramjit was also dragged from

the van to the bushes. After committing murder of Jaspal Singh, Paramjit

was again dragged to the van. They were talking that they would also

murder him and would take away the van with them. Accused Sanjay

started driving the van. However, the van went out of order and hence, all

the other four accused started pushing the van in order to start it. Paramjit

Singh took benefit of the same and slipped from the van and hid himself in

the bushes. He did not come on the road so that they may not find him and

murder him.

Crl.Appeal No.335-DB of 2005 -5-

5. On the next day, he reached Gurudwara Anandpur Sahib and

remained there on that day and night. On 3.2.1999 at about 4.00 p.m., he

reached near village Dugri and narrated the whole occurrence to Harbans

Singh, Ex.Sarpanch of Dugri, who accompanied him to the house of Jaspal

Singh and then narrated the whole occurrence to his family members. On

the next day, i.e., on 4.2.1999, they came to the police Station Sadar Ropar

and lodged the report. Paramjit Singh had also taken Didar Singh, Inspector

to the place of occurrence. Clothes and belongings of deceased Jaspal

Singh were also shown to him and the same were identified by him. He had

also taken the police party to the place near Anandpur Sahib from where he

slipped.

6. On the night intervening 1.2.1999 and 2.2.1999, police

officials were present at barrier toba when van bearing registration No.DID

1974 came from Anandpur Sahib, which was being driven by Sanjay

Kumar-accused and all the other accused were also present in the van. The

van was stopped. Sanjay Kumar signed in the register at Sr.No.53 to the

effect that he was driver of the van. The copy of the entry to this effect is

Exhibit PW9/A. As the accused could not show documents of the van,

hence, the van was impounded under Section 207 of the Motor Vehicle Act.

7. The clothes and photographs of the deceased were also

identified by his brother. The van was taken into possession in this case

from MHC Nanak Ram of Police Station Kot Kehlool. Copy of challan is

Exhibit PW15/A and the van was released in favour of Assistant Sub

Inspector Hari Singh. The van was stopped by Assistant Sub Inspector

Suhuru Ram (PW16) on the night intervening 1.2.1999 and 2.2.1999.

8. Didar Singh (PW18) arrested the accused in this case on
Crl.Appeal No.335-DB of 2005 -6-

19.2.1999, when Ajmer Singh produced the accused before him. He

interrogated all the accused one by one in police custody.

9. Accused Ajay Kumar suffered disclosure statement Exhibit

PW8/A. Accused Dalbir Singh suffered disclosure statement Exhibit

PW8/B. Accused Ashok Kumar suffered disclosure statement Exhibit

PW8/C and Sanjay Kumar suffered disclosure statement Exhibit PW8/D.

As per respective disclosure statements, accused Dalbir Singh got recovered

golden ring, belonging to the deceased, and a daggar. Accused Sanjy

Kumar got recovered one wrist watch belonging to the deceased and an iron

rod. Accused Ajay Kumar got recovered blanket and turban belonging to

the deceased. Accused Ashok Kumar got recovered the purse containing

driving licence and photographs of the deceased.

10. After completion of the investigation, report under Section 173

of the Code of Criminal Procedure (hereinafter to be referred as `Cr.P.C.)

was filed against all the accused.

11. After commitment of the case to the Court of Sessions by the

then Chief Judicial Magistrate, Ropar, accused were charged for offences

punishable under Sections 364/302/201 read with Section 149 IPC.

12. In order to substantiate the allegation against the accused the

prosecution examined as many as 20 witnesses.

13. PW1 is Sarmukh Singh, Sarpanch, who first informed the

police regarding presence of dead body of an unidentified person in the area

of Village Bheora. PW2 is Harbans Singh, Sarpanch Village Dugri, who

accompanied the complainant to the police on 4.2.1999 to lodge the report

about the occurrence, as detailed above. PW3 is Paramjit Singh-

complainant and eye witness of the occurrence. PW4 is Head Constable
Crl.Appeal No.335-DB of 2005 -7-

Nanak Ram, who had proved photocopy of register No.19 as Exhibit

PW4/A regarding entry of the van at the naka (barrier). PW5 is Baldev

Singh, Sub Inspector, who had recorded the statement of Sarmukh Singh

and got the first information report registered. PW6 is Head Constable

Sukhdev Singh, who is a formal witness and who had tendered in evidence

affidavit of his statement Exhibit PW6/A. PW7 is Karam Chand, who had

proved register Exhibit PW7/B, which was taken into possession vide

recovery memo Exhibit PW7/A. PW8 is Balwinder Singh brother of

deceased, in whose presence disclosure statements were suffered by the

accused and the recovery was effected by the Investigating Officer. He

also identified the clothes of his brother. PW9 is Constable Avtar Singh in

whose presence the van was intercepted at the barrier in which all the five

accused were travelling. PW10 is Sukhdev Singh, another brother of Jaspal

Singh, who had identified jacket Exhibit P14, shirt Exhibit P15, pant

Exhibit P16, Banyan Exhibit P17 and one single shoe Exhibit P18

belonging to his deceased brother. PW11 is Jaimal Singh Halka Patwari,

who prepared the scaled map of place of occurrence. PW12 is Head

Constable Bakshish Singh in whose presence Maruti van was taken into

custody. PW13 is Constable Devinder Singh, who is also a formal witness

and who had tendered in evidence affidavit of his statement Exhibit

PW13/A. PW14 is Ravinder Pal, Inspector, who had prepared challan in

this case after completion of the investigation. PW15 is Jagan Nath,

Criminal Ahlmad, Court of Judicial Magistrate Ist Class, Bilaspur, who

had proved copy of challan of van No.DID 1974 as PW15/A. He also

deposed that the said van was released in favour of Assistant Sub Inspector

Hari Singh of Police Station Sadar, Ropar on 23.2.1999, vide release Order
Crl.Appeal No.335-DB of 2005 -8-

Exhibit PW15/B. PW16 is Assistant Sub Inspector Suhuru Ram, who had

challaned the van and proved the challan Exhibit PW15/A.

14. PW17 is Dr.J.P.S.Sangha, who conducted the post mortem

examination on the unidentified body on 3.2.1999 on police request. He

found the following injuries on his person:

“1. Lacerated wound 5 x 3 cm present on right parieto
temporal area, under lying bone fracture. Membranes
injured. Brain matter laceration present in temporal lobe.

2. Nasal bone fractured depressed.

3. 7 x 2 cm wound with sharp edges present in upper part of
neck. Wound deep up to muscle of the neck.

Other organs were healthy.”

15. He further deposed that the cause of death in this case, in his

opinion, was due to injury no.1, which was sufficient to cause death in

normal course of nature and the same was ante mortem. He had proved

copy of post mortem report as Exhibit PW17/A and PW17/B is the pictorial

diagram showing the seat of injuries. PW17 is Raju Sharma of Sharma

Studio, who had gone to Civil Hospital, Ropar and had taken the

photograph of the dead body, which is Exhibit PW17/1 and the negative is

PW17/2.

16. PW18 is Inspector Didar Singh, the then Inspector, Station

House Officer, Police Station Ropar, who investigated this case and arrested

the accused and effected the recoveries, as per their disclosure statements,

as detailed above. PW19 is Om Parkash, Junior Assistant, DTO Office,

Ludhiana, who had proved driving licence of Jaspal Singh deceased.

PW20 is Assistant Sub Inspector Hari Singh, in whose presence the accused

were produced before Didar Singh, Inspector by Ajmer Singh PW, and in
Crl.Appeal No.335-DB of 2005 -9-

whose presence they were interrogated by Inspector Didar Singh and

recoveries were effected.

17. Statements of accused under Section 313 Cr.P.C. were recorded

in which they denied the version of the prosecution witnesses and claimed

to be innocent. Accused Sanjay Kumar had taken the plea that he used to

drive tempo at Ludhiana and that he had quarrelled with Paramjit Singh

witness and due to that grudge he has been involved in this case falsely.

Accused Dalbir Singh had also taken the same plea whereas accused Ashok

Kumar, Anil Kumar and Ajay Kumar had taken the plea that they were not

present in the van and that they have been falsely implicated in this case.

18. None of the accused led any evidence in their defence.

19. Learned Additional Sessions Judge convicted and sentenced the

accused as aforementioned against which the present appeal has been filed.

20. We have heard learned counsel for the accused, learned

Additional Advocate General, Punjab, and have gone through the whole

record carefully.

21. It has been argued by learned counsel for the appellants-

accused that there is inordinate delay of three days in reporting the matter to

the police and hence no reliance can be placed upon the testimony of

prosecution witnesses. It has further been argued that there is no

explanation as to why Paramjit Singh, the only alleged eye witness of the

occurrence was spared by the accused. It has further been contended that

the plea taken by Paramjit Singh that he slipped by taking the benefit of

darkness cannot be believed. It has further been contended that Paramjit

Singh was having grudge against accused Sanjay Kumar and Dalbir Singh

as they used to drive tempos together at Ludhiana and hence, he falsely
Crl.Appeal No.335-DB of 2005 -10-

implicated the accused in this case. It has further been contended that, in

any case, no injury was attributed to accused Anil Kumar, Ajay Kumar and

Ashok Kumar and hence, it is argued that it cannot be said that they shared

common intention/having common object to commit murder of Jaspal along

with Sanjay Kumar and Dalbir Singh.

22. On the other hand, it has been argued by learned Additional

Advocate General, Punjab, that delay in lodging the first information report

has been duly explained. It is further contended that deposition of Paramjit

Singh, eye witness, finds corroboration from the deposition of Sarpanch of

the village as well as from the fact that the van was intercepted by the police

officials on the same night in which accused were travelling and the accused

also got recovered belongings of the deceased and the weapons of offence,

as per their disclosure statements.

23. So far as delay in lodging the first information report is

concerned, the same has been duly explained by Paramjit Singh PW. He

was having threat to his life at the hands of the accused, hence, he was

hiding himself in the bushes on the night intervening 1.2.1999 and 2.2.1999.

He spent one night in Gurudwara due to fear of accused. On 3.2.1999, he

reached village Dugri and met Harbans Singh, Sarpanch of the village to

seek his help. He narrated all the occurrence to him. He accompanied him

to the house of the deceased and narrated the entire occurrence to his family.

On 4.2.1999, he along with Sarpanch visited the police station and lodged

the report. Hence it has been rightly observed by learned trial Court that the

witness was under fear of being murdered by the accused as he was eye

witness of the occurrence. Moreover though accused Sanjay and Dalbir had

taken the plea that this witness was known to them as they used to work
Crl.Appeal No.335-DB of 2005 -11-

together at Ludhiana, however, they had not adduced any evidence to bring

the assertion that he was having any grudge against them to falsely

implicate them in this case. The fact that they did not cause any harm to

Paramjit Singh though remained unexplained, however the same does not

create any doubt in the version of the prosecution witnesses as there is

nothing as to why he should have deposed falsely against the accused.

24. On the point reliance is also placed upon Ravinder Kumar v.

State of Punjab (SC) 2001 Crl.L.J.4242, relevant paragraphs of which read

as under:

“14. When there is criticism of the ground that FIR in a
case was delayed the Court has to look at the reason why there
was such a delay. There can be a variety of genuine causes for
FIR lodgment to get delayed. Rural people might be ignorant
of the need for informing the police of a crime without any
lapse of time. This kind of unconversantness is not too
uncommon among urban people also. They might not
immediately think of going to the police station. Another
possibility is due to lack of adequate transport facilities for the
informers to reach the police station. The third, which is a
quite common bearing, is that the kith and kin of deceased
might take some appreciable time to regain a certain level of
tranquility of mind or sedativeness of temper for moving to the
police station for the purpose of furnishing the requisite
information. Yet another cause is, the persons who are
supposed to give such information themselves could be
physically impaired that the police had to reach them on getting
some nebulous information about the incident.

15. We are not providing an exhausting catalogue of
instances which could cause delay in lodging the FIR. Our
effort is to try to point out the stale demand made in the
criminal courts to treat the FIR vitiated merely on the ground of
Crl.Appeal No.335-DB of 2005 -12-

delay in its lodgment cannot be approved as a legal corollary.
In any case, where there is delay in making the FIR the court is
to look at the causes are not attributable to any effort to
concoct a version no consequence shall be attached to the
mere delay in lodging the FIR. Vide Zahoor v. State of U.P.
1991 Supl.(1) SCC 372; Tara Singh v. State of Punjab 1991
Suppl.(1) SCC 536; Jamna v. State of U.P. 1994 (1) SCC

185. In Tara Singh (supra) made the following observations:

`It is well settled that the delay in giving the
FIR by itself cannot be ground to doubt the prosecution
case. Knowing the Indian conditions as they are we cannot
except these villagers to rush to the police station
immediately after the occurrence. Human nature as it is, the
kith and kin who have witnessed the occurrence cannot be
expected to act mechanically with all the promptidue in
giving the report to the police. At times being grief stricken
because of the calamity it may be immediately occur to
them that they should give a report. After all it is but
natural in these circumstances for them to take some time to
go to the police station for giving the report.'”

25 However, there is force in the argument of learned counsel for

the accused that accused Anil Kumar, Ajay Kumar and Ashok Kumar did

not share any common intention/having common object with Sanjay Kumar

and Dalbir Singh to commit murder of Jaspal and they were merely

accompanying Sanjay Kumar and Dalbir Singh. They did not cause any

injury to the deceased. They were also not having any weapon with them.

They also did not cause injury to Paramjit Singh PW. As per prosecution

version even the dead body of Jaspal Singh was not dragged by any one of

them. Hence, they cannot be held guilty for offences punishable under

Sections 302/201 read with Section 149 IPC. Hence, conviction of accused

Anil Kumar, Ajay Kumar and Ashok Kumar for offences under Sections
Crl.Appeal No.335-DB of 2005 -13-

302/201 read with Section 149 IPC, as held by the learned trial Court, is set

aside and by accepting their appeal we acquit them of the charges framed

against them.

26. However, so far as accused Sanjay Kumar and Dalbir Singh are

concerned, learned trial Court has rightly convicted them for offences under

Sections 302 and 201 IPC, as both of them caused injuries to Jaspal which

proved fatal and, thereafter, concealed the dead body in the bushes. Hence,

we do not want to interfere in the judgment of conviction and order of

sentence passed against them by learned trial Court.

27. Hence the appeal qua accused Sanjay Kumar and Dalbir Singh

is, hereby, dismissed.

(Mehtab S.Gill)                                    (Ram Chand Gupta)
      Judge                                              Judge



November 5, 2009
meenu

Note:       Whether to be referred to Reporter ?        Yes/No.