High Court Punjab-Haryana High Court

Anup vs The State Of Haryana on 15 January, 2009

Punjab-Haryana High Court
Anup vs The State Of Haryana on 15 January, 2009
Criminal Appeal No.731-DB of 2006                                        -1-




IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH.




Anup                                                 APPELLANT


                          VERSUS


The State of Haryana                                 RESPONDENT




CORAM : HON'BLE MR.JUSTICE MEHTAB S.GILL
        HON'BLE MR.JUSTICE L.N.MITTAL



Present:-    Shri Vinod Ghai, Advocate for the appellant.

             Mrs.Ritu Punj, D.A.G. Haryana.




MEHTAB S.GILL, J.

This is an appeal against the judgment/order dated 25.8.2006 of

the learned Additional Sessions Judge, Sonepat whereby he convicted Anup

son of Baljit under Section 302/34 I.P.C. and sentenced him to undergo life

imprisonment and to pay a fine of Rs.2000/-, or in default, to further undergo

RI for one year.

Criminal Appeal No.731-DB of 2006 -2-

The other accused Kaptan son of Baljit was declared a

proclaimed offender, when the trial of Anup was taking place before the

learned Additional Sessions Judge, Sonepat. He could not face trial at that

time, but now as per the learned counsel for the appellant, he has been arrested

and his trial is now proceeding in the Court of learned Additional Sessions

Judge, Sonepat.

The case of the prosecution is unfolded by the statement of Prem

Singh son of Siri Chand Ex.PE, given to SI/SHO Police Station Sadar,

Sonepat, on 6.5.2004 at 6.15 p.m. at Mehra Turn in the area of Village

Badswani. Prem Singh stated that he is a labourer. He has two daughters and

four sons. His eldest son Neetu was missing since 5.3.2004. His elder

daughter Meena remains sick and was staying with him. Younger to Meena,

was Reena, then Sonu, Rani and Bunti. Marriage of his daughter Reena was

performed on 13.3.2004 with Sandeep son of Dharampal. For the last 15 days

Reena had come to his house. The houses of Kaptan and Anup son of Baljit

are adjacent to his house. About 6/7 days prior, Kaptan and Anup asked Prem

Singh that he is unnecessarily blaming them for the missing of Neetu and he

will be taught a lesson. At this his daughter Reena stated that it is they

(Kaptan and Anup) who were responsible for the missing of their brother

Neetu and they would make a complaint to the police in this regard. Kaptan

and Neetu stated that before making any complaint to the police, they would

finish her. On 6.5.2004 at about 2 p.m. Prem Singh along with his wife Savitri

and wife of Neetu were sitting in the house. Reena went to the Gher on the

back side of the house to feed the buffaloes. They heard the shouts of Reena
Criminal Appeal No.731-DB of 2006 -3-

for help. All of them rushed to save Reena and saw that Kaptan was inflicting

injuries with a knife on Reena. Reena was lying on the Gher and Anup was

standing in front of his house and saying not to leave her and exhorted Kaptan

not to leave her alive. Within their sight more injuries were inflicted on Reena

on her neck and forehead. Thereafter Kaptan on seeing them fled away. Reena

died at the spot. On the basis of this statement F.I.R. Ex.PE/2 was recorded on

6.5.2004 at 6.50 p.m. Special report reached the A.C.J.M., Sonepat on

6.5.2004 at 8.30 p.m.

The prosecution to prove its case, brought into the witness-box

Constable Inder Pal PW-1, HC Chander Singh PW-2, ASI Virender Singh

PW-3, HC Telu Ram PW-4, HC Puran Singh PW-5, Rajesh Kumar

Photographer PW-6, Dr.R.N.Tehlan PW-7, Shavitri PW-8, Prem Singh PW-9

and ASI Satbir Singh PW-10.

Learned counsel for the appellant has argued, that F.I.R. No.79

Police Sadar,Sonepat Ex.PC, was recorded in which it has been stated that son

of the petitioner Natwar Singh alias Neetu was missing since 5.3.2004. In this

F.I.R. the name of appellant Anup is not mentioned, but only the name of

accused Kaptan is mentioned. This F.I.R. is dated 25.5.2004. The name of

appellant Anup not being mentioned shows that Anup was not a party in any

way with the commission of the offence. It is only in F.I.R. Ex.PE/2, in the

present case, that the name of Anup is mentioned, though this F.I.R. had been

registered on 6.5.2004. Learned counsel has further argued, that as per F.I.R.

Ex.PC, the motive turns out to be only for accused Kaptan to commit the

murder of Reena with whom he was having an affair. Similarly, in the
Criminal Appeal No.731-DB of 2006 -4-

disclosure statement Ex.PJ of Kaptan, nowhere the name of appellant Anup is

mentioned. Similarly, in the memo of demarcation Ex.PJ/5, again the name of

Anup is not mentioned.

If we go through the site plan Ex.PA, the house of appellant

Anup is not shown. If his house was not near the house of the deceased, then

he could not have exhorted accused Kaptan to extinguish the life of Reena.

In fact, as per the suggestion put to the witnesses, it is Surjit the

husband of Reena and family members of Reena who had committed the

murder of deceased Reena as they saw her in a compromising position with

accused Kaptan.

Learned counsel for the State has argued that F.I.R. No.79 Police

Station Sadar, Sonepat Ex.PC, is regarding dis-appearance of Natwar Singh

alias Neetu, the brother of deceased Reena. Though it does not mention the

name of Anup, but that does not mean anything, as it is appellant Anup and

accused Kaptan who had threatened Reena and thereafter extinguished her life.

Going through the F.I.R. Ex.PE/2 i.e. the present F.I.R. in this case, it has been

clearly stated that both appellant Anup and accused Kaptan had come to the

house of Prem Singh father of Reena to say that the family members of Prem

Singh were unnecessarily blaming them of taking away Neetu son of Prem

Singh. It is at this that Reena told both of them that they were responsible for

the disappearance of their brother Neetu and they would complain to the police.

This incident had taken place about 6/7 days prior to 6.5.2004, the day of

murder. On the day of the murder, both appellant Anup and Kaptan who was

armed with a knife came to the house of Reena, but Reena had gone out to
Criminal Appeal No.731-DB of 2006 -5-

throw fodder into the Gher for the cattle. It has been mentioned in the F.I.R.

Ex.PE/2 that the house of appellant Anup and accused Kaptan are adjacent to

each other. Appellant Anup was standing in front of his house and he exhorted

Kaptan to kill Reena. Going through the statements of the eye-witnesses i.e.

Savitri PW-8 and Prem Singh PW-9, both mother and father of the deceased

who are natural witnesses as the occurrence had taken place in their house,

F.I.R. Ex.PE/2 gets corroboration from their statements. In fact, both these

witnesses also corroborate each other inter se. The non-mentioning of the

name of appellant Anup in Ex.PJ, the disclosure statement of Kaptan or in the

demarcation Ex.PJ/5 would not have much bearing on the case, when seen in

its larger context and totality, as it is a case of eye-witness account of two

witnesses.

F.I.R. Ex.PE/2 has been recorded promptly and this itself goes a

long way in proving the case of the prosecution. The occurrence had taken

place on 6.5.2004 at 2 p.m., at Village Badswani, Police Station Sadar, Sonepat

which is about 6-1/2 kms. away from the police station. Statement of Prem

Singh, father of the deceased was recorded by Mehar Singh SI/SHO at 6.15

p.m. on 6.5.2004 and the F.I.R. Ex.PE/2 came into existence on the same day at

6.50 p.m. The special report reached A.C.J.M., Sonepat at 8.30 p.m. The

distance between Police Station Sadar, Sonepat and the Court of A.C.J.M.,

Sonepat is about 6 kms. The name of appellant Anup has been categorically

mentioned in the F.I.R., his role of exhorting his co-accused is also mentioned

in the F.I.R. Appellant Anup has tried to throw the blame partly on his co-

accused Kaptan by putting a suggestion to Prem Singh PW-9 that accused
Criminal Appeal No.731-DB of 2006 -6-

Kaptan and Reena were seen in a compromising position and the family

members of Reena had murdered her. Appellant Anup has unsuccessfully

tried to pass the buck to accused Kaptan and the family members. In his

statement under Section 313 Cr.P.C., to Question No.12, the same answer has

been given by appellant Anup, that it is the husband and family members of the

deceased who had killed her as they had seen her in a compromising position

with Kaptan.

Mehar Singh SI/SHO could not be produced, as he had died

before giving his evidence. But his statement under Section 161 Cr.P.C. and

other documents and his signatures have been identified by ASI Satbir Singh

PW-10.

We do not find any infirmity in the judgment of the learned trial

Court.

Appeal is dismissed.




                                                ( MEHTAB S.GILL )
                                                    JUDGE




                                                  ( L.N.MITTAL )
January 15, 2009                                      JUDGE
GD




               WHETHER TO BE REFERRED TO REPORTER? YES/NO