High Court Punjab-Haryana High Court

Bharat Lal vs State Of Punjab on 19 September, 2008

Punjab-Haryana High Court
Bharat Lal vs State Of Punjab on 19 September, 2008
Criminal Appeal No.567-DB of 1998                                 1

      In the High Court of Punjab and Haryana at Chandigarh

                             Criminal Appeal No.567-DB of 1998
                             Date of decision: 19.9.2008


Bharat Lal                                      ......Appellant


                         Versus


State of Punjab
                                                 .......Respondent


CORAM: HON'BLE MR.JUSTICE JASBIR SINGH
        HON'BLE MRS. JUSTICE SABINA


Present:     Mr. Atul Lakhanpal, Sr. Advocate with
             Mr.Madan Sandhu, Advocate,
             for the appellant.

             Mr.Rajesh Bhardwaj, DAG, Punjab.
                  ****

JUDGMENT

SABINA, J.

Bharat Lal, appellant, has filed this appeal being

aggrieved by the judgment dated 7.11.1998 passed by learned

Additional Sessions Judge, Mansa whereby he was convicted under

Section 302 IPC and sentenced to undergo imprisonment for life and

a fine of Rs. 1,000/-.

Prosecution story in brief is that on 16.10.1996 at about

3.00 p.m. complainant Dhanna Singh had gone to visit his sister

Dhan Devi along with Chhotu Ram at village Sadhuwala. When they

reached the house of Dhan Devi, Bharat Lal, her husband, was
Criminal Appeal No.567-DB of 1998 2

quarrelling with her and was armed with a datar. Bharat Lal was

saying that his wife was not having a good moral character and

would kill her. He also threatened the complainant and Chhotu Ram

that in case they stepped forward he would kill them. Out of fear,

complainant and Chhotu Ram remained standing outside, whereas,

Bharat Lal laid Dhan Devi on a cot and gave datar blow on her

abdomen. Dhan Devi died at the spot. Bharat Lal ran towards the

complainant and Chhotu Ram along with datar and out of fear they

ran away from the spot. Since they did not know anybody in the

village they went to village Badal and informed Lal Chand, father of

the complainant about the occurrence.

Statement of the complainant was recorded by the police

of Police Station Sardulgarh on 17.10.1996 at 8.40 a.m. On the basis

of the statement of the complainant formal FIR No.104 dated

17.10.1996 was concluded at 9.30 a.m. Special report was received

by the Magistrate, Mansa at 12.05 p.m. on 17.10.1996.

SHO Bikram Singh inspected the spot and prepared the

site plan. Dead body of Dhan Devi was lying there on a cot and

Chhotu Ram was present near the dead body. Blood stained earth

from underneath the cot was lifted. The cot on which the dead was

lying, was taken in possession. He prepared the inquest report with

regard to dead body of Dhan Devi and sent the dead body for

postmortem examination. On the same day accused was produced

before the Investigating Officer, by Gurnam Singh, Sarpanch and he
Criminal Appeal No.567-DB of 1998 3

was formally arrested. On interrogation the accused suffered a

disclosure statement and got recovered a datar from the disclosed

place, which was taken in possession.

Dr. Raj Kumar Jindal conducted the postmortem

examination on the dead body of Dhan Devi on 17.10.1996 at 1.00

p.m. and found following injuries on her person:-

1. An incised wound 3 cm x 1.5 cm over the front of neck

just above the manubrium sterni. Clotted blood was

present. On dissection there was cut in underlying

trachea with blood in the lumen.

2. An incised wound 30 cm x 8 extending from the middle

of sternum hypogastric region in the midline cutting

underlying body of sternum with ribs and diathragm.

Right plutal cavity pericardium liver and intestine were

exposed throughout the wound. Clotted blood was

present on dissection right lung was lacerated

congested right plural cavity was full of blood.

Liver there was incised wound 3 cm x 1 cm in right lobe

with ruptured of left lobe. On stomach there was a big tear

in middle of stomach. Peritoneal cavity was full of blood.

In his opinion the cause of death was due to shock and

haemorrhage due to injuries described which were ante mortem in

nature and were sufficient to cause death in the ordinary course of

nature.

Criminal Appeal No.567-DB of 1998 4

After completion of investigation and necessary

formalities accused was sent up for trial. Charge against the

accused was framed under Section 302 IPC on 3.2.1997.

Prosecution in order to prove its case at the trial examined six

witnesses.

After close of prosecution evidence accused, when

examined under Section 313 Cr.P.C. prayed that he was innocent

and had been falsely involved in this case. In his defence accused

examined Pargat Singh (DW-1), Walaiti Ram (DW-2), Gurnam Singh

(DW-3), Sultan Ram (DW-4) and Pritam Singh (DW-5).

Learned trial Judge believed the prosecution version and

convicted and sentenced the accused under Section 302 IPC .

Hence, the present appeal.

In appeal, learned counsel for the appellant has argued

that the alleged eye witnesses were not present at the spot and had

not witnessed the occurrence. They had been falsely introduced in

this case to rope in the accused.

Learned State counsel, on the other hand, has argued

that the dead body of Dhan Devi had been found in the house of the

accused. The eye witnesses had witnessed the occurrence and their

testimonies were liable to be believed.

Complainant Dhanna Singh was examined as PW-2

during trial. His statement was corroborated by Chhotu Ram (PW-3).

As per the eye witness account the occurrence had taken place at
Criminal Appeal No.567-DB of 1998 5

3.00 p.m. on 16.10.1996. Both the said witnesses per chance had

gone to meet Dhan Devi. However, when they went to the house of

Dhan Devi, accused armed with a datar inflicted injuries on the

person of Dhan Devi. As per the eye witnesses, Dhan Devi died at

the spot. It has come on record that distance between the place of

occurrence and Police Station Sardulgarh was 1 km. The said eye

witnesses in stead of informing the police went to village Badal.

Complainant in his cross-examination has deposed that after the

occurrence they took a bus for Bathinda via Talwandi and then went

to village Badal. They reached village Badal at 8.00p.m. and narrated

the entire occurrence to Lal Chand, Ram Chand, Harnam Singh and

Sukhdev Singh. They came back to the place of occurrence in the

morning at 7.15 a.m. Chhotu Ram (PW-3), on the other hand, in his

cross-examination deposed that they reached village Badal at about

4.00 p.m. As per both the eye witnesses they had come back to the

spot in the morning along with other persons on a jeep. As per

these witnesses they had reached the spot back in the morning on a

jeep then where was the hitch in returning back to the spot after

reaching village Badal on the jeep. The behaviour of complainant

Dhanna Singh is most unnatural. In normal circumstances, it is

expected that a person, who has seen his sister being murdered

would immediately inform the police or would have immediately

returned back with other relatives so that the police action could be

taken. It is not understandable that why the said eye witnesses did
Criminal Appeal No.567-DB of 1998 6

not bother to inform the police at Police Station Sardulgarh, which

was at a close distance about the occurrence or at Police Station

Bathinda about the occurrence. So the unexplained delay in lodging

the FIR which gains significance makes the presence of the eye

witnesses at the spot doubtful. It appears that the complainant party

reached the house of deceased in the morning on being informed

about her murder and then eye witnesses were falsely introduced in

this case to involve the accused falsely

Although dead body was recovered from the matrimonial

home of deceased Dhan Devi but this in itself is not sufficient to hold

appellant guilty of committing murder of his wife. An accused is

presumed to be innocent till proved guilty. Prosecution is required to

establish its case regarding guilt of an accused beyond reasonable

doubt. However, in the present case the testimony of eye witnesses

fails to inspire confidence.

Accordingly, this appeal is allowed. The impugned

judgment is set aside and the appellant is acquitted of the charge

framed against him.

(SABINA)
JUDGE

(JASBIR SINGH)
JUDGE

September 19, 2008
anita