Chheddu vs State Of U.P. on 5 July, 1999

0
43
Allahabad High Court
Chheddu vs State Of U.P. on 5 July, 1999
Equivalent citations: 2000 CriLJ 78
Author: B Sharma
Bench: B Sharma

ORDER

B.K. Sharma, J.

1. This is an appeal against the Judgment and order dated 29-8-1980 passed by Sri O.P. Garg, the then V Addl. Sessions Judge, Fatehpur in S.T. No. 19 of 1990, State v. Cheddu, whereby he convicted the accused-appellant Chheddu of the offence under Section 395, I.P.C. and sentenced him to undergo rigorous imprisonment for a period of seven years and a fine of Rs. 2000/-and in default of payment of fine, to further undergo rigorous imprisonment for a period of one year.

2. The informant in this case was Shiv Bhajan (P.W.I). He had his house in village Khajuria, P.S. Jahanabad, district Fatehpur. To the east of his house, there was open land and after that open land, there was a Baithak of Gaya Prasad (P.W.4). This open land was the Sahan of these two houses. Further to the south of that Sahan, there was open land extending towards south which apparently was Rasta going towards south and from there to the east. To the north-east of the Baithak of Gaya Prasad (P.W. 4), after some distance there was house of Kher Prasad (P.W.2) which opened towards west and to the north of the house of Kher Prasad (P.W.2), there was the residential house of Gaya Prasad (P.W.4) which also opened towards west. To the east of the aforesaid Rasta and to the south-east of the Baithak of Gaya Prasad (P.W.4), there was a row of three houses running from north to south. All these three houses opened towards west on this Rasta. In the middle of this Rasta, there is house of Gopi Chand, father of Ayodhya Prasad (P.W. 5). There is a house of Ayodhya Prasad situated on the south of house of Shiv Bhajan informant. This house was east faced. To the south of this house, there was an open land containing Khalihan of Gaya Prasad & others.

3. The prosecution story was that in the night between 3rd/4th May, 1979 at about mid-night, a dacoity took place in village Khajuria, Police Station Jahanabad, district Fatehpur. Shiv Bhajan informant (P. W. 1) was sleeping at the Sahan to the east of the door of his house while Gaya Prasad (P. W. 4) was sleeping on another cot towards west of his Baithaka in the common Sahan. Ayodhya Prasad (P. W. 5) was sleeping in front of the western door of his house. At about mid-night, 6-7 dacoits came there armed with Tamanchas, Guns, Kulhari and torches. They caught hold of Shiv Bhajan informant (P. W. 1) and Gaya Prasad (P. W. 4) and took both of them inside the house of the informant. Inside that house a lantern was hanging and burning. The wife of Gaya Prasad (P. W. 4) raised an alarm on which witnesses, Kher Prasad (P.W. 2), Ayodhya Prasad (P. W. 5), Ram Sajiwan and others came with lathis and Dandas as well as torches, Ayodhya Prasad (P. W. 5) set fire to a heap of dry Karis of Arhar which created a flood of light. During the dacoity, the dacoits kept on coming out and going inside the house of the informant and also kept on flashing torches. The witnesses were also flashing their torches. The dacoits, besides looting the movables from the house of informant Shiv Bhajan (P. W. 1) also looted Rs. 3,400/- from the person of Gaya Prasad (P. W. 4) who was carrying it in his pocket and also looted his torch. After committing the dacoity, the dacoits went towards south with the looted property in the rajla and from there went towards east. They were identified by the witnesses in the light of lantern, the torches of witnesses, the torches of dacoits and the light of fire resulting from burning of Arhar Karis. Out of them, Chheddu accused-appellant was known to the informant and the witnesses from before being a resident of village Dewra Buzurg, situated at a distance of about 3 kms. from village of occurrence.

4. The FIR of this occurrence was lodged by Shiv Bhajan informant (P. W. 1) at the police station on 4-5-1979 at 8.15 a.m., the distance of police station being six miles from his village, on which basis Chik report was prepared and the case was registered against Chheddu and others under Section 395, I. P. C. During the course of investigation, the police had arrested Harish Chandra co-accused and he was put up for test identification. The charge sheet was submitted against Chheddu the present accused-appellant and Harish Chandra. Both of them were tried together after (sic).

5. At the trial, the ocular evidence was given by Shiv Bhajan informant (P. W. 1), Kher Prasad (P. W. 2), Gaya Prasad (P. W. 4) and Ayodhya Prasad (P. W. 5). Rest of the evidence was formal in nature. All these witnesses named the present accused-appellant Chheddu in their testimony as one of the dacoits who committed the offence. The learned Additional Sessions Judge believed their evidence and convicted and sentenced him as aforesaid. Harish Chandra co-accused was also awarded similar sentence. The present appeal has been preferred by Chheddu-accused-appellant. It is not clear whether Harish Chandra co-accused has preferred any appeal against his conviction or not. So in this appeal, we are concerned only with the case of Chheddu accused-appellant who had been nominated in the FIR by the informant.

6. I have heard the learned counsel for the accused-appellant and learned A.G.A. and have also gone through the record.

7. In this case, the learned counsel for the accused-appellant has tried to argue that no dacoity had taken place at all and that the informant was not present at his house in the night of occurrence. In support of this contention, he placed reliance on the circumstance that no injury report about the informant or any one else has been placed on record by the prosecution in this case. The contention is stated only to be rejected because at the trial, the factum of dacoity was not challenged. It may also be mentioned here that the informant has testified that he and Gaya Prasad (P. W. 4) both were beaten by the dacoits and that he himself did not scribe the FIR and got it scribed by Rameshwar because there was injury in his hand. He also testified that he was medically examined at Amauli dispensary; and there was nothing in his cross-examination to show that the defence challenged this assertion of the informant. Gaya Prasad (P. W. 4) has also testified that he and the informant were beaten by the dacoits with lathies and dandas. He was suggested that he sustained injuries while trying to capture the dacoits who were fleeing. There is testimony of Ayodhya Prasad (P. W. 5) that he had seen that after the running away of the dacoits, he went inside the house of Shiv Bhajan informant (P. W. 1) and when he went there he saw that Shiv Bhajan informant (P. W. 1) and Gaya Prasad (P. W. 4) both had many injuries on their person. Not a word was suggested to this witness from the side of the defence in cross-examination that actually neither the informant Shiv Bhajan (P. W. 1) nor Gaya Prasad (P. W. 4) received any injury in the occurrence. G. D. entry No. 22 dated 4-5-1979 at 8.15 a.m. about the registration of this case, whose copy was Ext. Ka-12, has been proved at the trial and in this G. D. the injuries of informant Shiv Bhajan (P. W. 1) and Gaya Prasad (P. W. 4) had been recorded and it is also mentioned that both of them were sent with Chitthi Majrubi for the medical examination. Under these circumstances, it was immaterial that the prosecution did not place the injury reports on the record and did not summon the doctor or doctors concerned who made the medical examination of the two injured to prove the same, particularly, when at the trial there was no challenge from the side of defence to the factum of dacoity. In fact, it was admitted. Shiv Bhajan informant (P. W. 1) was suggested by the defence at the close of his cross-examination that at the time of occurrence there was no source of light in his house in the light of which he could identify the dacoits. It implied that the dacoity in question did take place on the date, time and place as alleged by the prosecution and, that the informant was present at his house in that night.

8. Similarly, it was suggested to Kher Prasad (P. W. 2) in his cross-examination that so long as the dacoity continued, he kept on sitting in the Khalihan concealing himself out of fear and that for want of light also at the time of dacoity, he could not identify any dacoit. This suggestion also implied that the dacoity did take place and that he was present in the Khalihan at the time of dacoity. Gaya Prasad (P. W. 4) was also given suggestions in cross-examination which implied that the defence did not dispute the factum of dacoity. Taking for instance, the above noted suggestion to him in cross-examination that he was beaten by the dacoits at the time when the dacoits were running away and he tried to arrest them and that the dacoits had not taken him inside the house of the informant and that the dacoits had not beaten him there. The suggestion only meant that according to the defence, this witness was beaten outside and was not taken inside the house of the informant. However, in this suggestion the place where he was beaten, was wholly immaterial. The point of importance is that the factum of dacoity was not challenged.

9. Ayodhya Prasad (P. W. 5) was suggested in his cross-examination in para 8 that at the time of dacoity he did not have any torch and that he did set fire to Karis of Arhar and that he did not identify any dacoit in the night of occurrence. This suggestion also implied that the dacoity did take place in the night of occurrence. The learned Additional Sessions Judge has taken note of these suggestions and observed in his judgment that the tone and tenor of the suggestions put on behalf of the accused to the witnesses implies that the factum of commission of dacoity in the house of Shiv Bhajan informant is virtually admitted.

10. It may be that some cross-examination was made about the looting of Rs. 3,400/- from Gaya Prasad (P. W. 4). Normally, one would keep the cash inside some box or Almirah etc. inside his residential house in the night and would not keep it on his person. This witness has claimed that he was carrying this amount of Rs. 3,400/-in his pocket while sleeping in the night of occurrence but he has explained this seemingly unusual conduct. He has testified that prior to the present dacoity, a dacoity had taken in his house and for that reason he considered it safe to keep the money in his pocket rather than inside the house. Nor was his testimony that he was sleeping on gadda in that season and had kept his gun under it and was also keeping blanket with him at the time of his sleeping in the night of occurrence improbable. He appeared to be an old man and it might have suited him to sleep like that even in early May. So his testimony is not discredited.

11. So far as the presence of informant at the place of occurrence is concerned, we have already rejected the contention of the learned counsel for the accused-appellant that he (the informant) was not present at his house at the time of occurrence. The presence of Gaya Prasad (P. W. 4) at the time of occurrence is not disputed before the trial court and it has also not been disputed before this Court. Similar is the position about Kher Prasad (P. W. 2) and Ayodhya Prasad (P. W. 5).

12. Now we come to the question whether the ocular witnesses had sufficient opportunity to see and identify the accused-appellant Chheddu in the night of occurrence which was undisputedly a dark night. In this regard, one aspect is whether the location and situation in which each witness was at the time of occurrence was such that he had sufficient opportunity to see and identify the dacoits at the time of occurrence. The other aspect was whether there was sufficient artificial light at the spot and was also available to each individual witness for the purposes of identification.

13. The prosecution has set up several sources of artificial light. One is the lantern hanging and burning inside the house of informant. About it, there is the testimony of informant Shiv Bhajan (P. W. 1). He also deposed that the Investigating Officer had inspected the lantern and given it in his Supurdagi. In this regard, the Investigating Officer Debi Prasad Misra (P. W. 7) too has testified that he had inspected the lantern and found it in working order and that he had given it back in the Supurdagi of informant Shiv Bhajan (P. W. 1) and prepared memo Ext. Ka-4 about it. There is no reason why the testimony of informant should not be believed regard being had to the common course of life in villages. This source of light was available only to the informant Shiv Bhajan (P. W. 1) and Gaya Prasad (P.W. 4) as both were taken inside the house of the informant at the time of dacoity and were kept there.

14. Another source of light set up by the prosecution is the light of the torch of Gaya Prasad (P. W. 4). His torch itself was robbed by the dacoits and, therefore we do not attach any importance to the light of this torch for the purposes of identification.

15. Then the prosecution has set up the light of the torches of the public witnesses. In this regard, Shiv Bhajan informant (P. W. 1) has testified that Kher Prasad (P. W. 2) Ayodhya Prasad {P. W. 5) and others came carrying torches. Kher Prasad (P. W. 2) also testified that Ayodhya Prasad, Ram Sajiwan and Ram Prasad had come carrying torches even though he did not testify about himself that he also carried torch. Ayodhya Prasad has entered the witness-box as P. W. 5. He has testified that Kher Prasad, Ram Sajiwan, Ram Prasad and others came carrying torches. It was quite natural for the witnesses to come carrying torches and lathies on hearing the alarm. So there was availability of the light of torches of the witnesses Ayodhya Prasad and others.

16. Then there was the prosecution evidence that the dacoits were carrying torches and flashing the same at the time of occurrence and that the light of these torches also created light to enable the witnesses to identify the dacoits. Carrying of torches by the dacoits cannot be said to be unusual or abnormal because in a dark night for their moving about and looting the movable property, they have to take the help of artificial light and that the glow of the same would certainly create light and that was also incidentally of help in identification.

17. Apart from it, in this case the prosecution has set a light which was generated by the burning of a heap of Karis of Arhar. On this point, there is the testimony of Ayodhya Prasad (P. W. 5) who testified to the location of this heap towards east of the Khalihan at some distance. The testimony about this burning of stacking of Karis is corroborated by the testimony of Shiv Bhajan (P. W. 1), Kher Prasad (P. W. 2) and Gaya Prasad (P. W. 4). It is also corroborated by the evidence of the Investigating Officer who found ashes at that location when he went to the spot and took sample of the ashes and prepared memo about the same. The learned counsel for the accused-appellant Chheddu has challenged this source of light. He says that there was no question of stacking of these Karis on a Rasta as the same is impermissible and unnatural. He has also contended that such fire, if burnt at the said location, would have resulted in the burning down of grain which was temporarily lying in the Khalihan situated towards west of the alleged place of burning of fire. It is common sight in villages that roads and Rasta are very often encroached upon and such encroachments are suffered by others without any murmur. So there is nothing strange in this stacking. It is correct that there was a Khalihan towards the west of the said stacking and grain, belonging to other persons, was also lying there and there was no evidence to show any burning of grains in the Khalihan but when a dacoity was taking place, the presence of the grain of villagers could not be a relevant consideration for the villagers while setting fire in the Karis in order to see and identify the dacoits and also to scare them away. It was also not necessary that this fire must result in the burning of grains in the Khalihan in the vicinity. So the existence of this source of light can be safely held to be established. Taking all these various sources of light, the identification of dacoits by the witnesses was quite likely, particularly, when the accused-appellant Chheddu was known to the witnesses from before. It is very easy to identify a known person in artificial light as compared to an unknown person.

18. Another aspect is the location of each witness vis-a-vis the dacoits. Here, I may mention that the uniform evidence of the witnesses is that after corning out from the house of informant, the dacoits came towards south and then went towards east. While going south and turning south-east, they would naturally be passing near the fire that was burning. There was no suggestion to the witnesses that the dacoits did not go in that direction. So far as the informant Shiv Bhajan (P. W. 1) and Gaya Prasad (P. W. 4) are concerned, they had opportunity to identify the dacoits inside the house of the informant where they were taken and then outside his house and also at the time when the dacoits were going towards south and turning towards east. As to Kher Prasad (P. W. 2), the evidence indi- cates that his house was situate north and east in the same vicinity and that he got up from his sleep and came in front of the house of the informant while the dacoity was taking place. He testified that the dacoits were coming out and going inside the house of the informant. He has also testified to the availability of the source of light aforesaid. He deposed that he saw the dacoits in the light of fire and also in the light of torches. There was no difficulty in his coming out from his house to the east of the house of informant which was in close vicinity. Ayodhya Prasad (P. W. 5) while sleeping at the door of his residential house (which the I. O. has shown in the site plan as that of his father Gopi Chand). He testified that he had raised alarm from his house. In the site plan, his house has been shown to the south of the house of informant and on its basis, it was elicited from the investigating Officer that by standing on his door, a person standing at the door of informant could not be seen. But the testimony of this witness is clear. He was sleeping outside the house of his father situate in close vicinity. Even taking that he was sleeping at the said southern house, he could come to the scene of occurrence. He testified that he was in the Khalihan and the witnesses were raising alarm from the Khalihan and the witnesses were raising alarm from the Khalihan at the time of the dacoity and then he went to set the Karis on fire. It was elicited from him that the dacoits fired 5-6 shots towards them and that, at the time of these fires being shot, they used to conceal themselves behind the heaps in the Khalihan. This was but natural. But it did not mean that they kept on concealing themselves till the departure of dacoits so as to exclude the opportunity to identify the dacoits.

19. It is true that the distance between the heap of ashes found by the Investigating Officer and the eastern door of the house of informant Shiv Bhajan (P. W. 1) was 120 paces and the distance of the Khalihan from that door was 50 paces as per the site plan prepared by the Investigating Officer but the argument of defence that from this distance the identification of dacoits, who were outside the house of the informant Shiv Bhajan (P. W. 1) could not be made, cannot be sustained as the contention of the learned counsel of the accused-appellant that actually no fire was burnt and that no ashes were found at the spot by the Investigating Officer is not acceptable to us and the evidence of the witnesses has established that after committing the dacoity, the dacoits came out of the house of informant Shiv Bhajan (P. W. 1) and went towards south and then went towards east so that they passed near the burning fire and so the witnesses had sufficient opportunity to see and identify the dacoits in that light at that time.

20. The learned counsel for the accused-appellants have pointed out the testimony of the informant in his cross-examination that all the culprits were concealing their faces. However, in the same breath, he has also stated that in the bad characters present near him, the face of Chheddu accused-appellant and the co-accused had opened and that inside the house, the Dhata of the 4-6 dacoits did not open. It was elicited from him that he has told the I. O. that in the dacoity, the faces of the accused-appellants and the co-accused Harish Chandra had opened and he was confronted with his statement as recorded by the I. O. The position that emerges from the evidence of the I. O. that before him, the informant had not stated anything about the wearing and the opening of Dhatas. Kher Prasad P. W. 2 did not testify to any dacoit wearing any Dhata. He testified that when he had seen Cheddu accused-appellant his face was open and he has no Angaucha or Safa. Gaya Prasad P. W. 4 testified in his cross-examination that some of the dacoits were keeping their faces covered with Angauchas and the faces of some was open and that Cheddu accused-appellant was one of those whose faces were open and he did not see this accused-appellant tying any Angaucha on his face and he had wrapped Angaucha on his fingers. Ayodhya Prasad P. W. 5 did not testify to any Dhata nor was he asked about it. In my view, nothing revolves on these discrepancies. It may be that initially Cheddu accused-appellant was covering his face with Dhata and his face uncovered and then he wrapped his Angaucha on his finger. Different witnesses have viewed the dacoity from different locations and the movement of the dacoits must have continued and in my view these discrepancies are immaterial because there is consistant statement of all these witnesses that they have seen the face of the accused-appellant Cheddu open, as such, there is no reason to discard the testimony given by these 4 eye witnesses at the. trial.

21. The next argument of the learned counsel for the accused-appellant is that he has been falsely implicated on account of enmity. In the F. I. R. lodged by the informant, there is no mention of any enmity whatsoever with Cheddu accused-appellant. When the informant was in the witness box, at that time also he did not set up any enmity with the accused-appellant. However, his testimony was that he knew this accused-appellant from before. The accused appellant does not dispute that the informant knew him from before. Cross-examined, he stated that the accused-appellant Cheddu lives in Deori Buzurg and that he has seen him one and half months before the occurrence. He further stated that Paan (Betel) shop of the Cheddu accused-appellant was on the Pucca road and that the accused-appellant Cheddu sits on it. It was elicited from him that he has purchased betel from the shop of this accused-appellant and since then knows him. He further stated that he has seen this accused-appellant 2-3 times prior to the occurrence. He refuted the suggestion that 10-15 days before the present occurrence, a quarrel took place between him and this accused appellant on the eating of Paan. He also refuted the suggestion that quarrel had taken place between him and the accused-appellant Cheddu about the ‘Lenden’ of money and that he had threatened the accused-appellant that he (witness) would see him (accused-appellant Cheddu). He also refuted the suggestion that because of the enmity, he has nominated this accused-appellant in the F. I. R.

22. Kher Prasad P. W. 2 stated in his cross-examination that he knew Cheddu accused-appellant prior to the date of occurrence. He has explained that it was because the accused-appellant kept Paan shop from which he often took betel. He further stated that he had taken betel from his shop 10-12 times. It was elicited from him that one Shiv Shanker lived in his village at whose house, there was relationship of Cheddu accused-appellant. He too was suggested the quarrel between the informant and this accused-appellant on Paan shop 10-15 days prior to the date of the present occurrence and false implication by the informant on account of the same and he has testified against the accused-appellant at the instance of the informant. He too had refuted this suggestion. It is significant that the defence did not set up any enmity between the accused-appellant and this witness Kher Prasad.

23. Gaya Prasad P. W. 4 stated that he knew this accused-appellant and that this accused had participated in the dacoity. Cross-examined, he stated that there was relationship of Cheddu accused-appellant in his village and that he knew this accused-appellant for quite some time before the date of occurrence. He denied that he gave the name of Cheddu accused-appellant and his associates in his statement to police at the instance of the police and the informant. There was no suggestion made to this witness in that he had enmity with the accused-appellant that could be said to be the reason for him to falsely implicate this accused-appellant.

24. Ayodhya Prasad P. W. 5 has also identified this accused-appellant at the trial as a participant in the dacoity. He too was not suggested any enmity between him and the accused-appellant Cheddu. The only suggestion made to him was that he was implicating this accused-appellant at the instance of the informant. In his statement under Section 313, Cr. P. C, this accused-appellant Cheddu claimed that he was prosecuted due to enmity. However, he did not disclose any enmity with any of the public witness of the occurrence. It was in regard to the informant alone that he set up an enmity. He said that he had a Paan shop in village Deori Buzurg on the road, that his money was due from Sheo Bhajan informant about the shop, that 15 days prior to the occurrence, he had made his Takada (demand) for the money on which quarrel took place and on that Sheo Bhajan informant went away saying, “DEKH LENGE”.

25. The accused-appellant Cheddu examined a witness Kanhayya Lal as D. W. 1 in support of his plea of false implication due to enmity. This witness testified that about one and half years ago a quarrel had taken place between Sheo Bhajan informant and Cheddu accused-appellant, that at that time, he had come to the Bazar for repair of his cycle at the shop of one Rameshwar, that Cheddu accused-appellant was calling upon Sheo Bhajan to pay for the sweets and paan. which he had taken (i.e. purchased) from him, whereupon Sheo Bhajan informant said, “TUM JYADA PAISA MANG RAHE HO. NAHIN DENGE”, that on this both of them threatened each other, “Tumko Dekh Lenge”. However, after saying all this, this witness stated that he had intervened and that both the parties had agreed to bury the hatchet, “MAINE BICH BACHAV KAR DIYA THA, DONO MAN GAYE THE”. He also claimed that he is a Sarpanch of the Gram Panchayat. Cross-examined by the learned State Counsel, he replied that he had been prosecuted in a case under Sections 332/353, I. P. C. and that he had been acquitted therein. He claimed that he had been falsely implicated in that case by the police. He claimed that he had been acquitted on 29-2-1980. He denied the suggestion that after his acquittal, he took a vow that thenceforth he would give evidence in every case against the police. He claimed that he had acquaintance with the accused-appellant from the childhood. He also claimed that he knew informant and the accused-appellant from their childhood. He denied his suggestion that he had come to give evidence out of love for Cheddu accused-appellant. It is difficult to believe the evidence of Kanhayya Lal D. W. 1.

26. It will be seen that out of all the 4 eye witnesses, no motive had been imputed to Kher Prasad, P. W. 2; Gaya Prasad P. W. 4, and Ayodhya Prasad P. W. 5. No enmity whatsoever had been suggested to them as the ground for false implication of the accused-appellant. There were no reasons disclosed as to why these 3 witnesses should testify falsely against this accused-appellant Cheddu simply at the asking of Sheo Bhajan informant P. W. 1. Then in regard to the informant, the enmity set up does not help. Firstly, the defence witness himself claimed that he had got the matter reconciled. If the matter had been reconciled, there remained no reason for falsely implicating this accused-appellant in the FIR of this case when nothing further is said to have happened between the date of alleged quarrel and the date of occurrence. Further this witness does not say that any payment had been made before him or that the informant had agreed to make some payment and yet he states that the matter was reconciled. It is taken that the accused-appellant had waived his claim, then if anybody could have a motive, it would be the accused-appellant Cheddu who was deprived of his money due to him. So if any body had a motive from the said incident then it would be this accused-appellant Cheddu to commit the occurrence and not the informant to falsely implicate the accused-appellant in any case, much less in a case of dacoity. This it is also to be noticed that nowhere any specific amount has been disclosed as due from the informant. Even assuming that there was a petty amount due and there was some dispute about it and even then, it cannot be believed that the informant would falsely implicate the accused-appellant Cheddu in a case of dacoity which is a case of heinous crime. Also there was no reason for the public witnesses to toe his line and implicate the accused-appellant Cheddu. There was nothing elicited from these public witnesses that may show that they were at the beck and call of the informant. Gaya Prasad P. W. 4 might be having a common Angan with the informant but then why Kher Prasad P. W. 2 and Ayodhya Prasad P. W. 5 would implicate the accused-appellant Cheddu in this dacoity case by giving evidence on oath against him, if he had not really committed the dacoity and had not been seen and identified by them. So the plea of false implication on account of any such enmity cannot be sustained for a moment. Therefore, there is no reason to doubt the testimony of the 4 prosecution witnesses against the accused-appellant nominating him as one of the dacoits who committed the dacoity in question.

27. The learned counsel for the accused-appellant has referred to the statement of the informant in his cross-examination that he did not know Hari Lal Khatlk, that he had heard his name but has not seen him and that he did not see any bad characters associated with Hari Lal Khatik. He denied having given statement before the I.O., that Cheddu accused-appellant and two others are associates of the same Hari Lal. The I. O. claims that he did give such a statement to him but this is wholly immaterial. Whether or not, the accused-appellant had any link with Hari Lal Khatik was wholly immaterial because the accused-appellant Cheddu did not at any stage take the plea that he was associated with Hari Lal Khatik or that the police considered him to be associated with Hari Lal Khatik and that Hari Lal Khatik was a bad character and that the informant had falsely implicated this accused-appellant at the instance of the Police. The defence never took the plea that the police falsely implicated the accused-appellant Cheddu because he was a bad character or was associated with a bad character Hari Lal Khatik, that he was supposed to be associated with a bad character Hari Lal Khatik. The only plea set up for false implication is about the petty quarrel for payment of costs of betel taken. There was no cost of sweets involved in the suggestion made to the informant or other witnesses and in the statement under Section 313, Cr. P. C. also there was no mention that there was non-payment of price of some sweets also. Normally, the sweets are not sold on betel shops. But when Kanhayya Lal D. W. 1 entered the witness box, he enlarged the plea and turned the quarrel into one about the price of sweets and paan. though, he nowhere disclosed as to what was the total price of both these items and how much amount was in dispute between the two.

28. Taking any view of the matter, the ground of false implication is obviously a concoction. There is no reason whatsoever to reject the testimony of Sheo Bhajan informant, P. W. 1, Kher Prasad P. W. 2, Gaya Prasad P.W. 4 and Ayodhya Prasad P. W. 5 against the accused-appellant.

29. Consequently, there is no force in this appeal on merits. Even on the point of substantive sentence, there is no ground for interference. In a case of dacoity, deterrent sentence is called for. However, the sentence of imprisonment in default of payment of fine Rs. 2,000/- is excessive and needs correction.

30. The appeal is consequently dismissed. The conviction of the accused-appellant Chheddu for the offence under Section 395, I P.C. is maintained. The substantive sentence of imprisonment for seven years is also maintained. However, the sentence for rigorous imprisonment for one year in default of payment of fine is reduced to two months. The accused-appellant is on bail from this Court. His bail is cancelled. The learned Additional Sessions Judge, concerned shall get him arrested and consigned to the District Jail concerned for serving out his sentence according to law.

31. Let a copy of this judgment be sent to the learned Additional Sessions Judge concerned at once for information and compliance. The learned Addl. Sessions Judge shall submit the compliance report to this Court by 20-7-99. This appeal shall be listed before this Bench for orders on 26-7-99 along with the compliance report submitted by the Sessions Judge concerned.

LEAVE A REPLY

Please enter your comment!
Please enter your name here