High Court Rajasthan High Court - Jodhpur

Bhanwar Singh vs State on 27 May, 2010

Rajasthan High Court – Jodhpur
Bhanwar Singh vs State on 27 May, 2010
                       D.B. Criminal (Jail) Appeal No.1343/2003
                      (Bhanwar Singh alias Bhanwariya Vs. State of Rajasthan)


                                      1

   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR.
                      JUDGMENT

Bhanwar Singh alias               Versus               State of Rajasthan.
Bhanwariya.

           D.B. Criminal (Jail) Appeal No.1343/2003
           against the judgment and order dated
           06-11-2003 passed by the Sessions
           Judge,   Jodhpur      in Sessions   Case
           No.12/2003.

Date of Judgment:                                       May 27, 2010

                               PRESENT

         HON'BLE MR. JUSTICE GOVIND MATHUR.
         HON'BLE MR. JUSTICE KAILASH CHANDRA JOSHI.

Mr. Vijay Vyas, for the appellant.
Mr. K.R. Bishnoi, Public Prosecutor for the State.

BY THE COURT (Per Hon'ble Joshi, J.)

Vide impugned judgment and order dated November

06, 2003, the learned Sessions Judge, Jodhpur, in Sessions Case

No. 72/2003, convicted appellant Bhanwar Sigh alias Bhanwariya

by caste Rajput R/o village Newara, Police Station, Mathaniya,

district Jodhpur, for the offence under Section 302 of the Indian

Penal Code and awarded sentence of life imprisonment with a

fine of Rs.500/- and in default of payment of fine further to

undergo rigorous imprisonment for one month. The appellant-

accused, by way of this jail appeal, has challenged the conviction

recorded and sentence awarded by the learned Sessions Judge in

the aforesaid Sessions Case.

The facts of the case, in succinct, are that on

03.3.2003, at 8:14 AM, one Mahendra Singh (PW 14) lodged an

FIR with the Police Station, Mathaniya, district Jodhpur, stating

therein that in Gram Panchayat, Newara, about 25 to 30 years
D.B. Criminal (Jail) Appeal No.1343/2003
(Bhanwar Singh alias Bhanwariya Vs. State of Rajasthan)

2

ago, one person named as Sumera Ram came and started

residing there. He was getting disablement pension from the

State Government and also used to beg breads and other

eatable items from the villagers. A night before lodging of the

FIR, one unknown person caused death of Sumera Ram by

causing injuries to him. Deceased Sumera Ram 60 years old and

was dump. On the aforesaid report, a criminal case under

Section 302 IPC was registered as FIR No.29 dated 10.3.2003

and the investigation ensued. During the course of

investigation, the investigating officer recorded the statements of

witnesses, arrested the appellant-accused and in pursuance of

the information furnished by the appellant under Section 27 of

the Indian Evidence Act and at the instance of the appellant, a

stone was recovered; the post-mortem on the dead-body of

Sumera Ram was conducted and after investigation, the police

filed Challan in the Court of the learned Sessions Judge. The

learned Sessions Judge, after trial, recorded the conviction of the

appellant-accused under Section 302 IPC and awarded him the

sentence as afore-stated.

We have heard learned counsel for the appellant-

accused and the learned Public Prosecutor for the State.

The counsel for the appellant urges that the

prosecution story hinges on threee sets of evidence against the

appellant: firstly, the evidence regarding last seen of the

appellant with the deceased is led by the prosecution is that of

Smt. Radha, who saw appellant with deceased Sumera Ram in

the Guwadi near his residence in the night; secondly is
D.B. Criminal (Jail) Appeal No.1343/2003
(Bhanwar Singh alias Bhanwariya Vs. State of Rajasthan)

3

regarding extra-judicial confession made by the appellant before

PW 6 Chain Singh; and the third set of evidence is regarding

recovery of Rs.37/- from the appellant in pursuance to

information recorded under Section 27 of the Indian Evidence

Act.

According to him, so far as PW 3 Smt. Radha is

concerned, she has only stated that she had seen appellant-

accused Bhanwar Singh in the night before the date of

occurrence of the offence while he was running near the “Patwar

Bhawan.” Learned counsel for the appellant urged that PW 3

Smt. Radha is not an eye witness of the occurrence of the

offence and as per her statement, she had only seen the

appellant-accused while he was running near the “Patwar

Bhawan.”

Regarding the second set of evidence, the main

contention of the learned counsel for the appellant is that as per

the cross-examination of PW 6 Chain Singh, he informed to the

police regarding the extra-judicial confession made by the

appellant before him one day after the date of making such

confession. He further contends that the conduct of this

witness , viz. PW 6 Chain Singh, cannot be said to be normal in

as much as that no such undue delay can be caused in normal

course.

Regarding the third set of evidence, the contention of

the learned counsel for the appellant is that no good and

sufficient motive has been established by the prosecution

regarding commission of offence by the appellant and there is no
D.B. Criminal (Jail) Appeal No.1343/2003
(Bhanwar Singh alias Bhanwariya Vs. State of Rajasthan)

4

evidence on record to establish this fact that the appellant has

committed this offence to grab Rs.200/- from the deceased.

Per contra, the learned Public Prosecutor urged that

the conviction recorded and the sentence awarded by the

learned Sessions Judge is based on cogent reasons and is

established on sound appreciation, scanning and evaluation of

the evidence on record.

We have given our thoughtful consideration to the

arguments advanced by the learned counsel for the parties and

scanned, evaluated and analysed the evidence on record.

PW 3 Smt. Radha, who is said to be an witness, who

claims to have seen the appellant running near the “Patwar

Bhawan”, does not connect the appellant with the crime alleged

to have been committed by him. She has stated only to this

effect that she had seen the appellant in the cote (Gawadi),

while he was running from alleged place of incident.

So far as the statement of PW 6 Chain Singh is

concerned, in his cross-examination, he has stated that after

making the extra-judicial confession by the appellant before him,

he kept mum for a day and on the second day, he informed to

the police regarding the same. This statement of PW 6 Chain

Singh is wholly contrary to the natural human conduct because

there was no reason for him to keep mum for a day for such a

heinous offence and that too when the offence was committed in

his village. More so, generally the extra-judicial confession is

made by an accused before a person, with whom he reposes

utmost faith or expects some benefit by making such statement,
D.B. Criminal (Jail) Appeal No.1343/2003
(Bhanwar Singh alias Bhanwariya Vs. State of Rajasthan)

5

but in the instant case, there is no such evidence in this regard.

Thus, the statement of PW 6 Chain Singh cannot be relied on.

So far as the third set of evidence regarding

grabbing of Rs.200/- by the appellant from the deceased is

concerned, there is not even an iota of evidence on record

regarding any such motive; on the other hand, there is evidence

on record that the amount of pension being kept with some

other person of the village. The learned Sessions Judge,

Jodhpur, while relying on the evidence of the aforesaid two

witnesses, viz. PW 3 Smt. Radha and PW 6 Chain Singh, as also

the evidence of the investigating officer regarding the recovery

of money received through pension remaining with some other

person in the village.

Apart from this, the learned Sessions Judge has not

appreciated cross-examination of PW 10 Dr. Raja Ram Sharma,

wherein he stated that while conducting the autopsy on the

corps of the deceased, he recorded the details of the injuries on

the dead-body of the deceased on a separate paper and after

preparation of the post-mortem report, he destroyed that paper.

This part of the conduct of PW 10 Dr. Raja Ram Sharma is very

important and on the basis of this evidence, the cause of death

of the deceased due to injuries caused on the head by a stone,

cannot be regarded as reliable as the entire post-mortem report

becomes doubtful.

Resultantly, on the basis of the discussions made

here-in-above, we are of the considered view that the conviction

recorded and the sentence awarded by the learned Sessions
D.B. Criminal (Jail) Appeal No.1343/2003
(Bhanwar Singh alias Bhanwariya Vs. State of Rajasthan)

6

Judge, Jodhpur against the appellant-accused, vide impugned

judgment and order dated 06.11.2003 passed in Sessions Case

No.72/2003, cannot be sustained and deserve to be quashed

and set aside.

Hence, the impugned judgment and order dated

November 06, 2003 passed by the learned Sessions Judge,

Jodhpur in Sessions Case No. 72/2003, are set aside and

appellant-accused Bhanwar Singh alias Bhanwariya S/o Rewant

Singh Rajput R/o Newara, Police Station, Mathaniya, district

Jodhpur, is acquitted of the charges levelled against him. He is

in jail and be set at liberty if not required in any other case.

(KAILASH CHANDRA JOSHI),J. (GOVIND MATHUR), J.

mcs