High Court Madhya Pradesh High Court

Bablu @ Ballu & Ors. vs The State Of M.P on 10 November, 2009

Madhya Pradesh High Court
Bablu @ Ballu & Ors. vs The State Of M.P on 10 November, 2009
                                               1

                HIGH COURT OF MADHYA PRADESH
                  PRINCIPAL SEAT AT JABALPUR

                        Criminal Appeal No. 1521/2000

                        1.      Bablu @ Ballu, aged 30
                                years, s/o Mohd.Khan, r/o
                                Indira     Nagar,     Tila
                                Jamalpura, Bhopal (MP).
                        2.      Habib aged 40 years, s/o
                                Mohd.Khan, r/o Behind
                                A.D.M. Slum Area, Idgah
                                Hills, Bhopal.
                        3.      Santosh Kumar, aged 20
                                years, s/o Raghuvir Singh
                                Yadav, r/o Police Lines,
                                Shahjahanabad,     Bhopal
                                (MP).
                                                     ..........Appellants

                                        Versus

                        State of Madhya Pradesh,
                        through   Police       Station
                        Hanumanganj, Distt. Bhopal.

                                                             ..............Respondent



For the Appellants:             Shri S.C. Datt, Sr. Advocate with
                                Siddharth Datt, Advocate.

For the Respondent: Shri S.K. Rai, Government Advocate.

-----------------------------------------------------------------------------------------------
PRESENT:
HONOURABLE SHRI JUSTICE RAKESH SAKSENA
HONOURABLE SHRI JUSTICE S.A. NAQVI
------------------------------------------------------------------------------------------------
Date of hearing:                05/11/2009
Date of Judgment:               10/11/2009

                                  JUDGMENT

Per: Rakesh Saksena, J.

Appellants have filed this appeal against the judgment

dated 19.5.2000, passed by II Additional Sessions Judge,

Bhopal, in Sessions Trial No. 107/99, convicting and sentencing
2

the appellants as under:

           Conviction                             Sentence
Appellant No.1
1. u/s 397 IPC                        7 Years Rigorous imprisonment.

2. u/s 302 IPC                        Life Imprisonment and a fine of
                                      Rs.500 and in default of fine,
                                      further 1 month's RI.

3. u/s 25(1-B)(a) Arms Act.           1 years rigorous imprisonment
                                      and a fine of Rs.500/- . In default
                                      of fine 1 month's further RI.

4. u/s 27 Arms Act.                   3 years rigorous imprisonment.
Appellant No.2
1. u/s 397 IPC r/w Sec. 34 IPC        7 years rigorous imprisonment

2. u/s 302/34 IPC                     Life Imprisonment and a fine of
                                      Rs.500/- and in default of fine
                                      one month's further rigorous
                                      imprisonment.
Appellant No.3
1. u/s 397 IPC                        7 years rigorous imprisonment

2. u/s 302/34 IPC                     Life Imprisonment and a fine of
                                      Rs.500/- and in default of fine
                                      one month's further rigorous
                                      imprisonment.

3. u/s 25(1-B)(a) Arms Act.           1 years rigorous imprisonment
                                      and a fine of Rs.500/- . In default
                                      of fine 1 month's further RI.

4. u/s 27 Arms Act.                   3 years rigorous imprisonment


2. In short, the prosecution case is that Akeel (PW-1) and

Zahid Miyan (deceased) were working as a servant and

Muneem, respectively, of Riyaz @ Chhote Pahalwan. On

18.12.1998, at about 12.45 p.m., they were going to State Bank

of India, , Branch at Hamidiya Road, for getting a draft of

Rs.65,800/- prepared. Money was kept by Zahid Miyan in a

bag. When they reached near Gurudwara Road, some

miscreants confronted them and one of them who had a
3

‘Chhuri’ rushed towards Akeel. Akeel ran away; Zahid

remonstrated with them asking why they were assaulting him,

but, suddenly Akeel heard sound of a gun fire and on looking

back, saw smokes and a miscreant with a pistol in his hand. He

went to Bank and requested guard of the Bank to help, but he

refused. He then telephoned to Chhote Pahalwan. On going

back, he saw Zahid lying injured on the road. Miscreants had

snatched away his bag containing Rs.65,800/-. He, Shakir

Miyan, Hanif, Mukaddam and Liyakat carried Zahid Miyan in

an auto to Hamidiya Hospital, but, by that time, he expired.

According to Akeel, he was able to identify the miscreants.

When police reached the hospital, he gave Dehati Nalishi

Report (Ex. P/1) to police at 13.45 Hrs. On the basis of Dehati

Nalishi Report, the first information report (Ex. P/24) was

recorded at Police Station, Hanumanganj, Bhopal. Dr. C.S.

Jain , Junior Forensic Specialist, Medico Legal Institute, Bhopal

(PW-21) conducted postmortem examination of the body of

Zahid and vide his report Ex. P/25, found one firearm entry

wound 10 cms. below acromion process on right upper arm.

Size of entry wound was 3 x 3 cms. Wound was surrounded by

abraised collar of irregular margins. Blackening and tattooing

with scorching was seen at margins of wound. Shaft of

humerus bone was fractured. Dr. Jain sent the dead body for X-

ray examination of the chest and right arm region of the body

and on the basis of X-ray plates, he, besides fracture of right

humerus bone, found at least 58 pellets present on the right
4

arm, right lung, heart and lungs of the body. 3 rd and 4th ribs

were also fractured. The death of deceased had been caused

by shock and excessive haemorrhage and was sufficient in

ordinary course of nature to cause death. The death was

caused by firearm and was homicidal in nature.

3. On 21.12.1998, accused Bablu @ Ballu, Habib and

Santosh were arrested and on the information given by Bablu,

on 22.12.1998 a red colour bag with a Katta, some cash and

two applications for bank draft were seized. Accused persons

were put up for test identification parade and after completion

of investigation, charge sheet was filed against the accused

persons and the case was then committed for trial.

4. Accused persons abjured their guilt. According to accused

Bablu, at the time of incident he was present in the Court of

First Additional Sessions Judge, Bhopal, in a criminal case.

According to accused Habib and Santosh, alleged eyewitnesses

of the case spoke against them out of enmity. Accused Bablu,

in his defence, examined DW-1 Zahid @ Chand, DW-2 Mohsin

Ali and DW-4 V.P. Paul. Accused Habib examined his wife as

DW-3 Smt. Abda Bi.

5. Prosecution, to substantiate its case, examined 27

witnesses.

6. Trial Court, relying mainly on the evidence of

eyewitnesses Akeel (PW-1), Shakir (PW-2), Riyaz Ahmed @

Chhote Pahalwan (PW-3) and Sayed (PW-9) and the medical

evidence of Dr. C.S. Jain (PW-21) and Dr. Dhananjay Sharma
5

(PW-24), held the accused persons guilty and convicted and

sentenced them as mentioned above.

7. Shri S.C. Datt, learned senior counsel for the appellants,

submitted that the accused/appellants were falsely implicated

due to enmity. Though alleged eyewitnesses Shakir (PW-2) and

Riyaz (PW-3) knew the accused persons by name and were

present at the hospital where Dehati Nalishi Report was lodged

by Akeel (PW-1), yet their names were missing in the said

report. According to him, it clearly indicated that the aforesaid

eyewitnesses falsely implicated the accused persons

subsequently. The evidence of all the aforesaid eyewitnesses

was not trustworthy. He further submitted that the recoveries

and seizures of Katta, ‘Chhuri’ and currency notes were not

incriminating evidence pertaining to the murder of deceased.

The recovery of a bag and applications for obtaining bank draft

were of no use as the same were not established to be the

looted properties. Per contra, Shri S.K. Rai, learned

Government Advocate for the State, contended that the

evidence of eyewitnesses was reliable and sufficient to hold the

accused persons guilty of the offence. According to him, trial

Court was fully justified in recording the finding of guilt

against them.

8. We have heard the learned counsel for the parties and

perused the impugned judgment and evidence on record

carefully.

9. According to Akeel Khan (PW-1), he was working as
6

Muneem (Clerk) of Idris Bhai (son of Chhote Pahalwan). On

18.12.1998, in the noon, Idris Bhai gave him a form for

obtaining a bank draft of Rs.65,800/- from the Bank. His

colleague Zahid @ Phuppa (deceased) accompanied him

keeping cash of Rs.65,800/- in a bag for going to Bank. When

they passed from the front of Gurudwara, a boy suddenly

appeared with a ‘Chhuri’ and raised his hand to assault him; he

saved himself by bending, but it injured Zahid. Zahid asked him

as to why he was assaulting him, but in the meantime one of

the accused persons fired gun at him. Akeel (PW-1) pointed

out that accused Santosh was armed with a Chhuri and

accused Bablu had fired. Both the accused persons scuffled

with Zahid for snatching the bag. He got perplexed and rushed

to the Bank and requested to the guard posted there to help

them, but he refused. He went inside the Bank and made a

phone call to Idris Bhai about the occurrence. When he came

back to spot, he found Zahid lying injured. He then carried

Zahid to Hamidiya Hospital in an auto rickshaw, but doctor

declared him dead. When police came to hospital, he gave

Dehati Nalshi (Ex. P/1). On 6.1.1999, in test identification

parade (Ex. P/3) he identified accused Bablu and Santosh. He

did not identify Habib. He also identified the bag containing

cash and the applications to State Bank of India for preparation

of bank drafts. This test identification (Ex. P/4) was conducted

by Naib Tahsildar, Zulfikar Hyder (PW/25).

10. Akeel Khan categorically stated that he had never seen
7

accused Bablu and Santosh in the past. He expressed his

ignorance to the suggestion put by defence that Bablu and

Santosh had assaulted his brother Wakil, and his brother had

lodged a named report. He stated that he did not know about

the pendency of any such case, but, at the same time, he

admitted that a case was pending against these two accused

persons for beating his brother and he was also a witness in

that case. However, in the next breath, he stated that he did

not know whether he was witness or not. His evidence that till

date he did not know the names of accused persons and that

Chhote Pahalwan also did not inform him about the names of

assailants, in our opinion, appears suspicious. It seems that he

feigned ignorance about the names of the accused persons for

some ulterior purpose. Spot Map (Ex. P/2), which was drawn

before him, bears the name of accused Santosh. He admitted

that the Spot Map (Ex. P/2) was drawn on his instructions.

Mentioning of the name of accused Santosh in Spot Map (Ex. P/

2), which was drawn at about 5.00 p.m. on the same day, in our

opinion, castes serious doubt on the veracity of his evidence

that he did not know Santosh by name. He deposed that

except him no other person was present at the spot. The

persons, who accompanied him in the auto, also did not know

the names of the assailants, as they had not witnessed the

incident and they had come at the spot subsequently.

According to him, right from the date of incident till the date

when he participated in the test identification parade
8

(6.1.1999), none met him who had witnessed the incident or

knew the names of assailants. According to him, Chhote

Pahalwan (PW-3) was not present at the time of incident; he

had come subsequently. He neither accompanied him in the

auto nor met him in the hospital. He even did not see him at or

near the place of occurrence while he was carrying Zahid in

the auto. According to him, even on the next day of the

incident, when he went to his duty at the place of Chhote

Pahalwan (PW-3), there had been no talk about the occurrence.

This appears to us extremely suspicious. Further Akeel denied

that Bablu Khan’s shop of commission agency was situated at

some distance from the shop of Chhote Pahalwan (PW-3).

Contrary to it, Sakir (PW-2) testified that he knew the accused

persons since last 8-10 years. Accused Bablu, in the past, was

working as a ‘Hammal’ (labourer) and presently had a shop in

the vegetable market. Bablu was running a shop there for last

three years. He deposed that Bablu was the President of

‘Hammal Welfare Committee’ for last four years. Witness Akeel

used to work as a Clerk in the shop of Chhote Pahalwan. This

fact was reiterated by Riyaz Ahmed @ Chhote Pahalwan also.

He too testified that there was a Broker Shop of accused Bablu

in vegetable market, which was situated about 4-5 poles away

from his shop. He stated that there were onion and potato

shops in front of the shop of Bablu and he (Chhote Pahalwan)

also dealt in potato and onion business. Akeel and Idris used to

go to recover money from the shopkeepers having shops in
9

front of the shop of accused Bablu. On analysis of the above

evidence, it seems to us that accused Bablu was also known to

Akeel (PW-1). Thus not naming the accused persons in the first

information report by Akeel, in our opinion, throws a thick

cloud of suspicion on his evidence. Consequently, his evidence

is not reliable.

11. Sakir (PW-2), Riyaz @ Chhote Pahalwan (PW-3) and Syed

(PW-9), who claimed to be the eyewitnesses of the incident,

named the accused persons. Syed (PW-9) named only accused

Santosh and Habib. According to Sakir (PW-2), when he was

loading vegetables in the handcart in the vegetable market, on

hearing hue and cry, he saw Santosh assaulting Zahid with a

‘Chhuri’. There had been a scuffle between them and, in the

meanwhile, accused Bablu fired a Katta at Zahid. Zahid fell

down then accused persons assaulted him with fists and kicks

and snatched away his bag. Bablu and Santosh snatched the

bag and accused Habib brought a motorcycle, on which all of

them ran away. According to Riyaz @ Chhote Pahalwan

(PW-3), when Zahid and Akeel were going to Bank, he was

following them. He saw Santosh pouncing over Akeel with a

‘Chhuri’; Akeel ran away, then Habib, Bablu and Santosh

surrounded Phuppa (deceased), Santosh inflicted an injury on

his face, and Bablu and Habib snatched the bag from him,

which contained Rs.65,800/-. When Phuppa resisted, Bablu

fired a shot at him. After the incident all the accused persons

ran away on the motorcycle. Sakir (PW-2) deposed that he,
10

Chhotte Pahalwan and some other persons went to hospital

taking the dead body of Phuppa in an auto. Akeel came later;

he did not go to hospital with them. According to him, police

was present in the hospital and he had informed to them that

he had witnessed the occurrence. He had also informed the

names of the assailants. It was around 1.15 p.m. when he

narrated the incident to police. At that time, Chhote Pahalwan,

Akeel and some other persons were also present there. This

part of his evidence is contradicted by the evidence of Akeel

(PW-1), who testified that there was nobody at the place of

occurrence and that he carried the deceased to hospital in an

auto and further that he did not meet any person, who had

witnessed the incident or who knew the assailants. According

to him, he had not seen Chhote Pahalwan at the spot or in the

hospital.

12. When we turn to the evidence of Chhote Pahalwan

(PW-3), we find that he stated that after the incident he went

back to his shop as nobody was present at his shop. Though

there was telephone at the shop, even then he did not inform

anybody on phone because he was a patient of diabetes. He felt

nervous. According to him, a Police Post was situated at the

corner of vegetable market and it would have taken only 2-3

minutes to go there from the spot, yet he did not go there

because he was feeling bad. He gave his statement to police at

about 4-5 p.m. on the same day at the spot, when police came

there. He stated that he did not inform the names of assailants
11

to Akeel because he himself knew them. Thus, the evidence of

Sakir (PW-2) that Chhote Pahalwan (PW-3) went with the dead

body to hospital, runs counter to the evidence of Chhote

Pahalwan himself.

13. Another eyewitness, Mohd. Syed (PW-9), happened to be

a child witness of about 12 years of age. According to him,

when he was going to meet his father, he saw three persons

beating a man near the gate of Gurudwara. One person was

assaulting him by fists and kicks, second had a ‘Chhuri’ and

third was snatching his bag. According to him, these persons

were accused Santosh and Habib. Santosh was the person,

who inflicted injuries to deceased by means of ‘Chhuri’. After

the occurrence, all the three persons had run away on a Hero

Honda motorcycle and he went to his father, who was present

in vegetable market. According to him, there were 50-60

persons, who had witnessed the occurrence. Since he was at a

distance, he could not count the blows inflicted by ‘Chhuri’ to

deceased. He had identified accused Santosh and Habib in the

test identification parade.

14. On a bare perusal of the statement of this witness, we

find that he did not say that any of the assailants was armed

with a firearm and had fired at the deceased. The absence of

this material fact of the prosecution story in his statement

renders his testimony suspicious and doubtful, especially in

view of the fact that he did not identify accused Bablu in the

test identification parade. Apart from that, his evidence is
12

further belied by the evidence of Dr. C.S.Jain who did not find

even a single injury by any sharp edged weapon on the body of

deceased. His evidence, in our view, is not trustworthy.

15. After a thorough scanning and critical scrutiny of the

evidence of the aforesaid eyewitnesses viz. Sakir (PW-2),

Chhote Pahalwan (PW-3) and Mohd. Syed (PW-9), we find that

their presence at the spot was doubtful. Had they been

present at or near the place of occurrence and witnessed the

incident, the names of accused persons would have certainly

been mentioned in the first information report (Ex.P/1), lodged

by Akeel (PW-1). The absence of the names of the accused

persons in Dehati Nalishi (Ex. P/1) throws considerable doubt

about their participation in commission of the crime. The

evidence of Akeel (PW-1) that he did not know the names of

accused persons was not reliable for the reason that he used to

work at the shop of Riyaz @ Chhote Pahalwan (PW-3), which

was situated at a short distance from the shop of accused

Bablu and that he named accused Santosh in the spot map (Ex.

P/2).

16. The arguments advanced by the learned counsel for the

State that the bag snatched by the accused persons was

recovered from the possession of accused Bablu, therefore, it

was established that he was one of the assailants, is not

acceptable to us, as the recovery of the said bag does not

appear to us free of suspicion. Mehtab (PW-11), an

independent witness of the alleged seizure, stated that he and
13

the police officers remained out of the house from which Bablu

had brought out the bag and that the house was already lying

open. Though there was nobody on the first floor where the

room was situated, yet there were tenants in the ground floor.

Apart from that, the seized bag was though put up for test

identification conducted by Naib Tahsildar, Zulfikar Hyder

(PW-25), but, on perusal of his statement, it is seen that he did

not say even a word about holding the identification of the said

article. Yet another important aspect is that according to Akeel

(PW-1), applications for Bank Drafts were given to him by Idris

and the currency notes were kept in a bag by Zahid, but Idris

(PW-4) did not say a single word about giving these articles to

any of them. It is also strange that the applications for drafts

were found in the seized bag when they were in the possession

of Akeel. Akeel did not say that these applications were

snatched from him or that he had kept them in the bag. In our

opinion, for these reasons and in the absence of the evidence of

the person, who conducted the test identification of the article,

the test identification could not be held proved and in the

absence of such evidence the identification of the articles

before the Court cannot be accepted.

17. For, the reasons stated above, we are of the view that

prosecution failed to establish beyond doubt that the

accused/appellants robbed the deceased and committed his

murder. Prosecution also failed to establish the recovery of the

arms from the possession of the accused persons. The finding
14

of conviction and sentence recorded by the Trial Court,

therefore, deserves to be and is hereby set aside. Appellants

are acquitted.

18. Appeal allowed.

          (RAKESH SAKSENA)                             (S.A. NAQVI)
              JUDGE                                        JUDGE




shukla
                             15

          HIGH COURT OF MADHYA PRADESH
            PRINCIPAL SEAT AT JABALPUR

              Criminal Appeal No. 1521/2000

                 Bablu @ Ballu and others

                        Versus

                 State of Madhya Pradesh



                    JUDGMENT


                                  For consideration



                                  (Rakesh Saksena)
                                        JUDGE
                                      __/11/2009




Hon'ble Shri Justice S.A. Naqvi



         JUDGE
       __/11/2009



                                  POST FOR    /11/2009




                                      (Rakesh Saksena)
                                           Judge
                                       ___/11/2009