Allahabad High Court High Court

Bhurey Singh Son Of Trilok Singh vs State Of U.P. on 23 May, 2007

Allahabad High Court
Bhurey Singh Son Of Trilok Singh vs State Of U.P. on 23 May, 2007
Author: B A Zaidi
Bench: S Kulshrestha, B A Zaidi


JUDGMENT

Barkat Ali Zaidi, J.

1. Accused appellant Bhurey Singh was charged in ST. No. 32 of 1980 under Section 302 I.P.C. for committing murder of his wife. The Additional Sessions Judge, 3rd Moradabad convicted him vide judgment dated 01.03.1982 and sentenced-him to undergo a term of life imprisonment.

2. The incident in this case took place on 12.10.1979 at 7.30 a.m. in village Rustampur Ugai within area of P.S. ‘Chandausi, District Moradabad. The FIR Ex. Ka-1 of the incident was lodged by PW-3 Krishna Pal the same day at 9.05 a.m. at P.S. Chandausi, the husband of the elder sister Bitto Devi PW-5 of deceased Munni.

3. According to the prosecution version, Munni Devi was married to accused Bhura resident of Village Ata about five years ago, and had given birth to a son after 15 months of the marriage prior to two years of the incident Bhurey shifted from village Ata and was living with his sister’s husband Shiv Chand Singh in village Nagla Nider, P.S. Chandausi. He also wanted his wife Munni Devi to reside with him at Nagla Nider but Munni declined as she wanted to live at village Ata itself. This became a cause of dissension between husband and the wife, and there was a rue on this issue between them, so Som Pal Singh brother of Munni Devi took her to his village about two months prior to the occurrence. It is alleged that to look after her and the household, since the wife of informant was in family way, the informant took Munni Devi from Som Pal’s village Bhusaya, P.S. Islam Nagar to his village Rustampur Ugia, about 20 days prior to this incident. It is alleged that prior to this incident on Friday last, accused Bhurey Singh had come to the house of the informant to meet his wife. There was some altercation between the accused husband and his wife Munni Devi on the issue that she should live with him in Village Nagla Nider. Bhurey Singh then went away. It is alleged that on 12.10.1979, Bhurey Singh arrived the house of the informant around 6 O’clock in the morning on a bicycle. There was a short talk between the informant and accused and then the informant went away to his field leaving behind his wife PW-5 Bitto, who had recently given birth to a child and son Bhura aged 13 years, and accused talking to his wife inside the room. It is said that subsequently there was some altercation between the accused and his wife Munni Devi on the issue to live in Nagla Nider but she persisted that she will not go to Nagla Nider for her humiliation and shall like to live alone in village Ata. This enraged the accused who shot dead his wife Munni Devi with a D.B.B.L. Gun hanging on a peg inside the room, which belonged to the father of the informant and ran away riding the bicycle throwing the gun. Bhurey PW-4 son of the informant. PW-1 Munshi and PW-2 Mahipal Singh came on the spot and tried to apprehend the accused but in vain. The informant of the incident was given to he informant at his field by his son Buddhu Singh, who came to the house and saw Munni Devi dead.

4. The investigation of the case was commenced by PW-7 S.I. Pitam Singh. He came at the place of occurrence the same day, prepared Panchanama lash Ex. Ka-4 of the deceased lady requisite papers Ex. Ka-5 to Ka-9 for post mortem and sent the dead body by the constables including PW-6 Vijay Kumar for the post mortem examination.

5. The post mortem on the dead body of the Munni Devi was done on 13.10.1979 by PW-8 Dr. V.P. Saliya. The doctor found the following ante mortem injuries on her person and during the post mortem recovered eight pellets and two pieces of wedding from the dead body;

Gun shot wound on entrance.

A gun shot wound 4 cm Ă— 3 cm abdominal cavity deep in the epigastrium. Blackening & charring present around the wound and also Blackening present lower part of Both Mammary glands. Margins are inverted.

On further exploration of wound.

Underneath penetries lacerated and Blackening, Transverse colon in middle and doudenal and pyloric part of lower part of stomach also lacerated and becomes pieces, through and through. The omentium also lacerated and through and through Inferior surface of liver its? Middle also lacerated and seen into pieces and Blackening present, on sic? Of whole liver, the weight of liver 1280 gm. Gall bladder 1/4 full.

The doctor opined that the cause of death of Munni Devi was shock and haemorrhage due to gun shot injuries sufficient in ordinary course of nature cause death.

6. After the completion of the investigation S.H.O. P.S Chandausi T.C. Tyagi submitted the charge sheet undet Section 302 I.P.C. against the accused.

7. Trial Sessions Judge found the evidence of the prosecution forthright and. dependable and convicted the accused.

8. That is what the accused appellant has come to this Court in appeal.

9. PW-3 Kishan Pal is the informant of the case. He stated that about two years back, the accused who is the husband c Munni Devi had started living with his sister’s husband in village Nagla Nider. Accused wanted that his wife should also shil from village Ata, where he was living earlier to Village Nagl Nider to live with him but Munni Devi declinec. There wa some quarrel between the husband and the wife, so prior to two months of the occurrence, Som Pal Singh a brother of Munr Devi took her to his village. Since PW-5 Bitto Devi wife of the informant was pregnant, informant brought Munni Devi to hi house about 20 days back for looking after his wife and the household. Accused Bhurey had come to his house in the last week on Friday and asked Munni Devi to live in village Nagl Nider, which she refused and the accused had gone away. 0 12.10.1979, accused Bhurey again came to informant’s house around 6 O’clock in the morning, when the informant was gone to his field and after a small talk with the accused, he wet to his field where after 15 to 20 minutes his son Buddhu arrive and informed him that Bhurey Singh shot dead Munni Devi. He thereafter came to the house so Munni Devi lying dead and after preparing the written report presented it at the Police Station.

10. PW-4 Bhura, who is the son of PW-3, stated that for last 20 days before the occurrence, his aunt Munni Devi was staying at their house. Accused Bhurey Singh came to his house on a bicycle at about 6 a.m. on the date of incident and was talking to his wife inside the room where his grand father’s gun was hanging on a peg. He heard the report of a gun fire discharged at his aunt Munni Devi and saw the accused running out of the house. His younger brother Buddhu had gone to the field to inform his father PW-5 about the incident.

11. PW-5 Bitto Devi is the wife of informant and elder sister of Munni Devi. She has stated that Munni Devi, her younger sister wife of the accused was with her for last 20 days. Accused came to her house around 6 a.m. on the date of incident PW-3 had gone to filed leaving him talking to his wife Munni Devi in the room. His wife and her son Bhurey were in the house. She stated that soon after hearing the report of the gun, she saw Bhurey Singh running on the bicycle and Munni Devi lying dead inside the room with a gun lying nearby. There were differences between the accused and the deceased wife on the issue that Munni Devi should live with her husband at Nagla Nider which she all the times declined.

12. PW-1 Munshi, PW-2 Mahipal are the neighbours of PW-3 Kishanpal, whose statements are also identical. They have stated that on the date of occurrence between 7 to 7.30 O’clock in the morning, they heard the report of a gun from the house of Kishanpal and saw that the accused Bhurey was running on a bicycle coming out of the house of Krishnapal Singh. They entered the house of Kishanpal and saw Munni Devi lying fatally injured and dead, a gun lying nearby the clead body.

13. PW-7 S.I. Pitam Singh is the Investigation Officer of the case. He proved Chik FIR Ex. Ka-2 its G.D. Ex. Ka-3 written by Head Constable Murari Lal, the inquest report, the requisite papers for post mortem, which he had prepared on the spot and has stated that he had sent the dead body of Munni Devi for post mortem. He has stated that on the spot, he also prepared the site plan Ex. Ka-13 collected plain and blood stained earth vide seizure memo Ex. Ka-12, and had seized a double barrel gun and a empty cartridge lying nearby the dead body vide seizure memo Ex. Ka-10 and recorded the statements of witnesses. He has stated that S.H.O. P.C. Tyagi had sent the cloths collected from the body of the deceased and the samples of earth to the Chemical Examiner and gun and the a empty cartridge for examination to the ballistic expert.

14. PW-8 Dr. B.B. Saliya stated that he was a Medical Officer at Muradabad and conducted the post mortem on the dead body of Munni Devi aged 21 years. He stated that death of Munni Devi was possible to have taken place on 12.10.1979 between 7 to 7.30 a.m. and she died due to shock and haemorrhage, as a result of gun shot injury, which was sufficient, in the ordinary course of nature to cause death. He proved the post mortem report Ex. Ka-15.

15. PW-6 Vijay Kumar has stated that on 12.10.1979, he was posted as a constable at Police Station Chandausi. He and constable Karan Singh had carried the dead body of Smt. Munni Devi for post mortem examination to mortuary Moradabad, where they had produced it before the doctor.

16. The prosecution evidence as given above is dependable and reliable and nothing has come out in cross examination which may indicate its university. The counsel for the accused pointed out that there is difference between the statement of prosecution witnesses that the accused was chased, while going on the bicycle or was not chased? This is not significant, which may effect the core question in the case. The two witnesses PW-1 Munshi and PW-2 Mahipal Singh who are neighbour have clearly deposed about the incident as noted above, and there is no reason, why they should depose falsely. No suggestion has been given in their cross examination, as to why they are deposing against the accused. As regards, PW-4 Bhura, who is the son of the sister of the deceased, there was no reason for the young boy, to implicate the accused falsely, and his evidence must be deemed wholly reliable. The evidence of PW-5 Bitto is forthright and is also worthy of reliance.

17. Before we commence examination of the prosecution evidence as given above, we may note a little lament about the circumstance that the appeal comes for hearing after 27 years of the occurrence. We must record that we experience a sense of shame.

18. However? to the discussion of the evidence, it will appear from the evidence as given above that the only evidence available against the accused is that after the deceased lady had been fired upon, the accused was seen running away on a bicycle on which he had come to the house. Nobody saw the accused fire upon the deceased. The question is whether this evidence suffices for conviction. The counsel for the State says that it does, while the counsel for the accused says, it does not To find the accused guilty on this evidence is the question?

19. The evidence available here is circumstantial in character and the law about circumstantial evidence is that the circumstances must be so interwoven so as to constitute an Act from which no escape for the accused and which conclusively lead to the guilt of the accused.

20. We have hear before us only the circumstances that the accused was in the room with the deceased lady where there was no one else and a fire was heard thereafter, and the deceased lady was found injured by gun fire. Immediately thereafter, the accused was seen running away on a bicycle.

21. All these circumstances taken together clearly point to the guilt of the accused. The accused does not say that some body else killed the lady. There is evidence that there were differences between the husband and the wife because husband wanted to take her to village Nagla Nider, where he was living; but the wife did not want to go there. This is said to be the motive and the motive is also an adjunct of circumstantial evidence.

22. What we have, therefore, in evidence before us is that there was a motive for the accused and that the accused and lady were alone in the room and a gun fire was heard. The used gun was lying there with a used cartridge. The lady was found fatally injured and the accused was seen running away on a bicycle thereafter. All these circumstances must be held sufficient to incriminate the accused and to hold him guilty. There is no suggestion from any quarter that somebody else came and committed the murder. The running away of the accused on a bicycle immediately thereafter, is indicative of the intention of the accused escape after the crime, which must be held as inculpatory because normally if the wife of a person was injured, he would have tried to attend to her. The circumstances must, therefore, be held sufficient to provide an inference about the guilt of the accused.

23. The counsel have referred to the case of Jagga Singh v. State of Punjab 1995 Criminal Appeals Reporter-1 where it was observed as follows;

What remains is the statement of Ram Pal that when he got up hearing the cries of her sister, he saw Jagga coming out of their house and running away. Law does not permit us to find Jagga guilty to homicide merely because he was seen by Ram Pal running away from the place of occurrence. Jagga might have taken to his heels for many reasons.

24. The decision of Supreme Court is based on the facts of the particular case. It does not lay down any guide lines. The facts of each case are different and each case has its own features and circumstances. The facts of one case cannot be supplanted to another case, so as to draw an inference about the same. That is not the way Supreme Court cases are to be interpreted. Reference may be made in this case to the guide lines provided by the Supreme Court itself for the interpretation of its decision in case of Additional District Magistrate, Jabalpur v. Shivkant Shukla 1976 Cr.L.J. 945;

These observations would undoubtedly be entitled to great weight, but as pointed out by this court in his Highness Maharajadhiraj Jiwaji Rao Scindhiya v. Union of India ,” An obiter cannot take the place of Ratio, judges are not ‘Oracles’. These observations do not, therefore, have any binding effect and they cannot be regarded as conclusive on the point. Moreover, it must be remembered, that when we are considering the observations of a High Judicial Authority, like this court, the greatest care must be taken to relate the observation of a Judge to the precise issues before him and to confine such observations, even though, expressed in broad terms, in the general compass of the question before him, unless he makes it clear, that he intended his principles to have a wider ambit. It is not possible for Judges, always, to express their judgments so as to exclude entirely, the risk that in subsequent cases, their language may be mis-applied, and any attempt at such perfection of expression, can only lead to opposite result of uncertainly, and even of obscurity, as regards the case in hand.

25. The accused in his statement under Section 313 Cr.P.C. has said that the lady had committed suicide, but there was no reason for her, to commit suicide leaving a four year old son to vagaries of wind and whether. No specific question was put to the doctor about this theory of suicide. Even otherwise, it seems difficult to comprehend the theory of suicide because the barrel of the gun becomes 39 inches long and she could not have used the trigger with her hand and if she wanted to do with her foot, the injury was not likely to be where it is.

26. The consequence is that the appeal fails and dismissed. The conviction of appellant is sustained.

S.S. Kulshrestha, J.

1. I have had the privilege of going through the judgement prepared by my learned Brother B.A. Zaidi, J, and I fully agree with the reasoning and ultimate decision rendered therein. I would like to dilate certain points urged by the learned AGA that from the prosecution evidence it is transpired that Smt. Bitto, the wife of the complainant (P.W.-1) narrated about the incident involving the accused appellant to the other witnesses, who came at the house of the complainant after hearing fire shot and also told the same to her husband (P.W.-1), who after getting the message from his son, came at the place of occurrence. Such formal statement of P.W.-5 Smt. Bitto Devi at the time when the incident took place is said to be relevant under Section 6 of the Evidence Act and there is ample circumstantial evidence against the appellant. In order to appreciate this point, it shall necessary to make a brief narration of the facts.

2. Victim woman Smt. Munni Devi was married about five years before with Sri Bhurey Singh r/o Atta, who is herein the accused appellant, and from their union one son was born. Accused appellant started residing at Nagla Needer with his brother-in-law (Behnoi) Sri Shiv Chandra Singh and was persuading his wife to reside with him at Nagla Needar. It was opposed by her. She consented to reside at the village of the appellant there at Atta but that was not liked by the accused appellant. She, thereafter started residing at her parental house. About 20 days before the incident she was brought by the complainant, Sri Kishan PaLSingh (P.W.-l) at his house to help his wife, who was in the advance stage of pregnancy. Accused Sri Bhurey visited the deceased on last Friday before to the incident and again insisted her to reside at Nagla Needer and that remained the cause of tension between them throughout the day and then he left the village. Again the accused appellant came on 12th October 1979 at about 6.00 A.M. on a cycle at the house of the complainant. At that time the complainant was leaving for ploughing his field. His wife Smt. Bitto and son Master Bhurey were there In the house. On that day the same issue for shifting to Nagla Needar was taken up by the accused but the deceased as usual refused to go as was not prepared to suffer any humiliation. On it, the accused appellant got infuriated and picked up the licensed gun of the father of the complainant from the Khooti of the wall of that room and shot fire at her. It was about 7.30 P.M. Throwing that gun at that place he ran away on cycle. Master Bhurey (P.W.-4), S/Sri Kishan Pal Singh (P.W.-1), Munshi Nai (P.W.-3), who came at the place of occurrence chased the accused appellant but could not catch him.

3. Before adverting to the arguments advanced by the learned Counsel for the parties, we shall at the thrash hold point out that in the present case there is no direct evidence to connect the accused in question with the evidence and the prosecution rests Its case solitary on circumstantial evidence and on the relevant evidence in view of Section 6 of Evidence Act The Apex Court in series of decisions has consistently held that when a case rests upon circumstantial evidence. Such evidence must satisfy the following facts:

(i) the circumstances from which an inference of guilt is sought to be drawn must be cogently and firmly established.

(ii) those circumstances should be of definite tendency unerringly pointing towards guilt of the accused.

(iii) the circumstances, taken cumulatively should form a chain so complete that there is no escape from the conclusion that within all human probability the crime was committed by the accused and none else; and

(iv) the circumstantial evidence in order to sustain conviction must be complete and incapable of explanation of any hypothesis that that of the guild of the accused but should inconsistent with his innocence.

Reliance may be placed on the cases of Gambhir v. State of Maharashtra , Rama Nand v. State of Himachal Pradesh 1981 AIR SC 738, Prem Thakur v. State of Punjab , Earabhadrappa v. State of Karnataka , Gian Singh v. State of Punjab and Balvinder Suigh v. State of Punjab .

It is well to remember that in cases where the evidence is of a circumstantial nature, the circumstances from which the conclusion of guilt is to be drawn should in_ the first instance be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it must be such as to show that within all human probability the act must have been done by the accused.

4. Here in this case, prosecution examined Sri Munshi (P.W.-1), neighbour of Sri Krishna Pal (complainant) reached at the house of the complainant after hearing the fire shot. It was stated by him that after hearing fire shot, which came from the house of Sri Krishna Pal Singh, he went to his door and saw the accused appellant Sri Bhurey Singh coming out of the house and ran away on a cycle. He was, however, chased by Sri Bhurey, son of the complainant and also by Sri Mahipal. Soon, thereafter, wife of Sri Krishna Pal came and told that Sri Bhurey Singh had killed his wife Identical statement was given by Sri Mahipal, another neighbour who also reached at the house of the complainant and witnessed the accused in a perplexed condition coming out of the house and ran away on cycle, though chased by him and other persons. He also stated that Smt. Bitto, wife of Sri Krishna Pal stated that the deceased was shot dead at by the accused appellant. Sri Krishna Pal (P.W.-3) who is herein the complainant also stated that when he started from his house to his fields for ploughing, he saw accused appellant coming to his house on cycle, for a short while he stayed and the accused thereafter went inside his house. After about 15-20 minutes his son came at the filed and told that the accused appellant had killed the deceased. Sri Bhurey, P.W.-4 stated that he saw the accused talking inside the room with the deceased. He heard fire shot and soon the accused appellant came out of the room and ran away. He got the message conveyed to his father through his brother Buddhu there at the field. Smt. Bitto (P.W.-5) also disclosed in her statement on Oath that on that fateful day in the morning Sri Bhurey came to his house and was talking to the deceased Smt. Munni Devi. She heard fire shot and saw the accused coming out from the house and ran away on a cycle. There at the room she saw Smt. Munni Devi dead and near to her a gun was also lying. It was also clarified by her that she immediately called her children, who were playing outside the house and told that her husband be also informed about this incident. On her cries some of the villagers also came, to whom she communicated about this incident. It is true that from such evidence there appears that there is no direct evidence to the actual murder. Even so the comprehensive array on compelling circumstances has convincingly shown the accused guilty. In the present case, the accused appellant was the person, who entered in the house, talked with his wife (deceased), was last seen with her, after the fire shot coming out from the house and his conduct of running away when challenged and chased are too overwhelming evidence for showing the complicity of the accused. The aforesaid circumstance is such as to negate the innocence of the accused and bring home the offence beyond any reasonable doubt and establishes the guilt of the accused.

5. From the statement of Sri Munshi (P.W.-1) and Sri Mahipal (P.W.-2) it is clear that Smt. Bitto came out of the house crying that accused appellant has shot fire at the deceased, it would go in her evidence under Section 6 of the Evidence Act, as this communication was made by Smt Bitto to these witnesses. At the time of commission of crime or Immediately after the commission of crime so as to be the part of the same transaction. Such utterances made by Smt. Bitto would also be relevant to fasten criminal liability of the accused.

6. In the result the appeal is dismissed and the impugned judgement and order are confirmed.