High Court Punjab-Haryana High Court

Balbir Singh @ Anil vs State Of Haryana on 6 March, 2009

Punjab-Haryana High Court
Balbir Singh @ Anil vs State Of Haryana on 6 March, 2009
Crl. Appeal No. 24-DB of 2000                            (1)

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                     Crl. Appeal No. 24-DB of 2000

                                     DATE OF DECISION: 6.3.2009


Balbir Singh @ Anil                               ..........Appellant

                         Versus

State of Haryana                                  ..........Respondent


CORAM:- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
        HON'BLE MRS. JUSTICE DAYA CHAUDHARY


Present:-   Shri N.K. Sanghi, Advocate
            for the appellant.

            Mr. Partap Singh, Sr. DAG, Haryana.


                         ****

DAYA CHAUDHARY, J.

The present appeal arises out of judgment of conviction and

order of sentence dated 18.12.1999 and 20.12.1999, respectively, passed

by Additional Sessions Judge (II), Faridabad, in Sessions Case No. 48,

whereby, the accused-appellant has been convicted under Section 302 IPC

and sentenced to undergo rigorous imprisonment for life and to pay a fine

of Rs. 5000/- and in default of payment of fine to further undergo RI for one

year.

Brief facts of the case, as put up by the prosecution, are that

on 14.3.1999, Daulat Ram (PW-1), brother of the deceased-Kamla, made a

report to the Incharge Police Post Bus Stand, Palwal stating that his sister-

Kamla contracted love marriage about seven years back with Baljeet @

Ballu @ Anil. His sister had two sons, one aged about six years and other

about two and a half years. His brother-in-law residing in front of Inder

Prastha Girls College, Delhi, used to harass and beat her sister-Kamla
Crl. Appeal No. 24-DB of 2000 (2)

since the time of her marriage. It was further stated by Daulat Ram (PW-1)

that his sister was also employed in some factory at Faridabad. On

13.3.1999, his sister and brother-in-law-Anil came to the house of his

mother and after taking dinner, they went on the roof of the house to sleep.

In the morning his mother Shanti went on the roof and saw his sister Kamla

lying dead whose nose was cut and there was strangulation mark on her

neck. His brother-in-law was not present as he left the house after

committing the murder of Kamla. Statement (Ex. PA) of Daulat Ram

recorded by Charan Singh, ASI (PW-3) was sent to the police Station, on

the basis of which a formal FIR (Ex.PB) under Section 302 IPC was

recorded.

Accused was apprehended and during the course of

investigation, it was found to be a case under Section 304-B IPC instead of

Section 302 IPC. . The accused was sent to face trial for the offence

punishable under Section 304-B IPC. On the basis of documents

produced by the prosecution, a prima facie case under Section 302 IPC

was made out against the accused, therefore, he was charge-sheeted

under Section 302 IPC, to which, he pleaded not guilty and claimed trial.

In order to substantiate its case, prosecution examined as

many as five witnesses. Daulat Ram (PW-1), complainant, real brother of

deceased-Kamla, reiterated the same version as has been stated by him in

the complaint, on which basis FIR was registered. Shanti (PW-2), mother

of deceased-Kamla stated that her daughter contracted love marriage with

accused-appellant about six years before the occurrence. The accused-

appellant used to harass her daughter with regard to demand of dowry and

expenses. On 13.3.1999 accused-appellant and Kamla came to her

house. She further stated that there was some altercation between them

but after taking dinner, both of them went to sleep on the roof and she

(Shanti) was sleeping in the house. In the morning, neither her son-in-law
Crl. Appeal No. 24-DB of 2000 (3)

nor daughter Kamla woke up. She along with her son Daulat Ram went on

the roof, where, Kamla was sleeping in the blanket. On removing blanket,

it was found that her nose was cut and there was strangulation mark on her

neck and she was dead. One piece of string and blade were also found

lying there. According to Shanti, mother of the deceased, accused-

appellant has committed murder of her daughter. Charan Singh (PW-3)

stated that on 14.3.1999 he was posted as Incharge, Police Post, Bus

Stand, Palwal. He recorded the statement of Daulat Ram and sent ruqa

(Ex. PA) on which basis formal FIR (Ex. PB) was registered. It was further

stated that he conducted proceedings under Section 174 Cr.P.C. and

recorded statements of the witnesses. On his application, postmortem of

the dead body was conducted. The accused-appellant was apprehended

on 4.4.1999 and after completion of the investigation, report under Section

173 Cr.P.C. was prepared. Ashok Kumar (PW-4) draftman, prepared the

scaled map EX.PF. Dr. Jagmohan Mittal (PW-5) Medical Officer,

Government Hospital, Palwal stated that on 14.3.1999, he conducted

postmortem on the dead body of deceased Kamla. There were ligature

mark on the body of the deceased. Margins of ligature was swollen.

Abrasion and sign of ecchymosil were present. On dissection

subcutaneous ecchymosis was present. As per his opinion, cause of

death was due to asphyxia as a result of strangulation, which was ante

mortem in nature and was sufficient to cause death in ordinary course of

nature. The injuries were ante mortem in nature and no sign of poisoning

was present. It was also stated by this witness in his cross-examination

that the strangulation could be caused by a rope of thickness about half

inch and no sign of rape was present.

After closure of the prosecution evidence, statement of

accused-appellant under Section 313 Cr.P.C. was recorded, wherein, he

denied the allegations of the prosecution and alleged his false implication.

Crl. Appeal No. 24-DB of 2000 (4)

After hearing the arguments of learned counsel for the parties

and relying upon the aforesaid prosecution witnesses, the trial Court

convicted and sentenced the accused-appellant under Section 302 IPC, as

mentioned in the first paragraph of this judgment.

Mr. N.K. Sanghi, learned counsel for the accused-appellant

argued that as per case of the prosecution, deceased died due to

strangulation but the trial Court has not taken into consideration the articles

found lying near the dead body, which are necessary for the just decision

of the case. Although, in column No. 23 of the inquest report, no article

was found to have been shown near the dead body but as per Shanti (PW-

2), mother of the deceased and other witnesses, blanket, blade, chunni and

gudri were also there. Mr. Sanghi further argues that in this case the

murder might have been committed by mother or brother of the deceased,

as it was a case of inter-caste love marriage and the family members did

not relish their marriage. He further argued that the manner and

circumstances in which the alleged murder was committed appear to be

doubtful. The husband could have adopted some other method to murder

his wife instead of killing her at her parental house and the accused-

appellant cannot be connected with the crime in any manner. Mr. Sanghi

also argued that there was no motive for the husband to commit murder of

his wife because they performed love marriage and the relation between

them was cordial. More so, it was not the case of the prosecution that

relationship between them were not cordial and were strained. . Mr.

Sanghi further argued that the accused-appellant cannot be connected with

the murder as he was not present at the time of occurrence and only the

dead body of the deceased was found on the roof of the house. Mr.

Sanghi further argued that the murder might have been committed by

somebody else because in the cross-examination Ashok Kumar (PW-4)

has stated that a wooden stair was also lying at the spot. To commit
Crl. Appeal No. 24-DB of 2000 (5)

murder in such a ruthless manner by cutting nose could not be expected

from the accused-appellant, who was the husband of the deceased. Mr.

Sanghi argued that if the statements of all the witnesses are taken into

consideration even then the accused cannot be connected with the alleged

murder. The prosecution has miserably failed to establish that the

accused-appellant had committed murder of deceased-Kamla, therefore,

the story of the prosecution becomes suspicious and highly doubtful. In

case of suspicious circumstances, it cannot be presumed that this is the

only and only possible view drawn by the prosecution and the benefit of

doubt should go to the accused-appellant. It is also well settled law that if

two views are possible then accused-appellant should not be held liable

Mr. Partap Singh, Sr. DAG, Haryana, argued that the

prosecution has fully proved its case beyond reasonable doubt on the basis

of theory of last seen and circumstantial evidence. It has been proved from

the statements of the witnesses that the accused-appellant took dinner and

went to sleep on the roof and at the time of occurrence, it was only the

accused-appellant, who was with the deceased. Moreover, the accused-

appellant has not been able to prove that he was not present at the time of

commission of murder or had left the spot before commission of offence.

We have heard the arguments of learned counsel for the

parties and perused the evidence available on record.

The case of the prosecution rests on the testimony of Daulat

Ram (PW-1), Shanti (PW-2) and Dr. Jagmohan Mittal (PW-5). It is clear

from the statements of PW-1 and PW-2 that accused-appellant was with

them at the time of taking food in the night and both accused as well as

deceased went on the roof to have a sleep and, therefore, murder was also

committed during night. The plea of accused-appellant that he was not

present at the time of commission of murder is not believable, as it has not

been proved that he had left the house or that he was not present at the
Crl. Appeal No. 24-DB of 2000 (6)

time of commission of the murder. The accused-appellant has also not

taken the plea in the statement recorded under Section 313 Cr.P.C. that he

had not slept on the roof or has left the house before commission of crime

during night. It has simply been stated by the accused-appellant in his

statement that he has falsely been implicated in this case.

Moreover, the case of the prosecution has been fully proved by

the medical evidence. As per opinion of Dr. Jagmohan Mittal (PW-5), the

cause of death was due to asphyxia as a result of strangulation and all the

injuries were ante mortem in nature and were sufficient to cause death in

ordinary course of nature. He further stated that there were ligature marks

on the neck of the deceased and margins of ligature were swollen.

Abrasion and sign of ecchymosil were present and on dissection

subcutaneous ecchymosil was present. In cross-examination Dr.

Jagmohan Mittal (PW-5) stated that injury was with any sharp weapon like

knife, darati and no sign of poisoning was there and it was not a case of

rape. It was further mentioned that strangulation was caused by a rope

having a thickness of about half inch and nose might have been cut before

strangulation.

The argument of learned counsel for accused-appellant that

the murder might have been committed by either mother or brother of the

deceased, as the inter-caste love marriage was not relished by them, does

not carry any weight. There is nothing on record to show that the parents

of the deceased were still angry with the marriage. The relations between

deceased and accused were cordial and both of them took dinner together

in the house of mother of the deceased and went on the roof of the house

to have a sleep. Even in the statement recorded under Section 313

Cr.P.C., the accused has not stated that the parents of the deceased were

not happy with their marriage.

The accused and deceased were lastly seen by mother and
Crl. Appeal No. 24-DB of 2000 (7)

brother of the deceased, as they all took dinner in the night and thereafter

accused and deceased went on the roof to have a sleep. The deceased

was found murdered in the morning and at that time accused-appellant was

not present there. It is not the case of the accused-appellant that he was

not present during night or left the house during night. It is for the accused-

appellant to prove that he was not present there. The presumption can be

drawn against the accused-appellant under Section 106 of the Indian

Evidence Act, 1872 (hereinafter referred to as ‘the Act’) that it is only he

who committed murder of the deceased as he was with the deceased while

they went on roof of the house to have a sleep but the accused has not

been able to prove his innocence. It is for the accused-appellant to prove

that he was not there and left the deceased alone during night. This view

has also been supported by Hon’ble Apex Court in State of Rajasthan Vs.

Kashi Ram, 2007 (1) RCR (Criminal) 131, wherein, it has been held that

under Section 106 of the Act, if a person is last seen with the deceased, he

must offer an explanation as to how and when he parted company of the

deceased. If the accused fails to offer a reasonable explanation in

discharge of burden placed on him, that itself provides an additional link in

the chain of circumstances proved against him. In the present case,

accused was with the deceased in the night and he was lastly seen by

mother and brother of the deceased and moreover he has not explained

how and when he parted company of the deceased or offered some

plausible explanation exculpating him. The accused-appellant has not

even pleaded alibi, nor has he given any explanation to support his

innocence. Even in the statement recorded under Section 313 Cr.P.C., the

accused-appellant has not given any explanation that he was not available

during night or at the time of commission of murder.

In view of the facts, circumstances as well as law position

discussed above, we are of the considered view that the prosecution has
Crl. Appeal No. 24-DB of 2000 (8)

fully proved its case beyond reasonable doubt and all the chains of

circumstances are complete and no link is missing. We do not find any

legal infirmity in the judgment of the trial Court, which requires any

interference by this Court. Accordingly, the appeal being devoid of any

merit is hereby dismissed and judgment and order of trial Court are upheld.

Appellant, Balbir Singh, who is on bail, is directed to surrender

to custody to serve the remainder of sentence.





                                           (DAYA CHAUDHARY)
                                               JUDGE




6.3.2009                                   (SATISH KUMAR MITTAL)
pooja                                            JUDGE