JUDGMENT
Imtiyaz Murtaza, J.
1. This criminal appeal has been filed against the judgment and order dated 2,12.2003 passed by Addl. District & Sessions Judge, Moradabad in S.T. No. 93 of 2002 whereby the appellant is convicted under Section 302 I.P.C. and sentenced to death and further convicted under Section 307 I.P.C. and sentenced to 5 years R.I. and fine of Rs. 500/-
2. Brief facts of the case mentioned in the first information report lodged by Sookha son of Jahoor Hussain resident of village Paitiya Mafi, P.S. Pakwada, district Moradabad, are that his sister in law Smt. Nazima was subjected to regular assault by his brother Chhidda. On 21/22.4.2002 at 5.30 A.M. his brother came carrying a Gandasa and started assaulting Smt. Nazima. His nieces Asma and Mehsar Jahan tried to save their mother but he started assaulting Asma also with Gandasa. She had also received injuries. Smt. Nazima died on the spot due to Gandasa injuries. After committing the crime Chhidda ran away towards forest. The report was registered at P.S. Pakwada on 22.4.2002 at 6.30 A.M. After the registration of the case Devendra Pratap Singh, S.H.O., Pakwada started investigation of the case, He recorded the statement of Sookha and thereafter reached at the place of occurrence, He prepared the site plan which is Ext. Ka. 5. He also collected plain and blood stained earth from near the dead body of Nazma and from the place where the injured were lying and prepared its recovery memo which is Ext. Ka. 6. He also prepared the inquest memo which is Ex. 7 and sealed the dead body and handed over to the constables Lokesh Kumar and Bantoo Lal for post-mortem. Relevant papers for the post mortem were prepared. Photo lash, letter to C.M.O., letter to R.I., challan lash and sample seal are Exts. Ka. 8 to 12. On 23.4.2002 Chhidda was arrested. His statement was recorded and one Gandasa was recovered on his pointing out and its recovery memo was prepared which is Ext. Ka. 13. He prepared the site plan of the place of recovery of Gandasa which is Ext. Ka. 14. He recorded the statements of Chhotey son of Zahoor Hussain and Haji Kallu. On 26.4.2002 he recorded the statement of injured Asma. On the conclusion of the investigation, charge sheet against the appellant and Kaley alias Kala was submitted. After the submission of the chargesheet the case was committed to the court of Sessions and the Sessions Judge framed charges under Sections 302 and 307 I.P.C.
3. The prosecution in support of its case examined ten witnesses. P.W. 1. Asma, P.W. 2, Sookha, the informant of the case, P.W. 3, Chhotey, brother of the accused persons, P.W. 4, Haji Kallu, witness of fad. P.W. 5, Head Moharrir Rakesh Singh, who had prepared the chik F.I.R., P.W. 6, Dr. A.K. Gupta, Radiologist, P.W. 7, Devendra Pratap Singh, S.H.O., investigating officer of the case, P.W. 8, Middha, witness of the recovery of Gandasa. P.W. 9 Dr. R.P. Bhardwaj medically examined the injured Asma, P.W. 10 Dr. Rajeev Lochan Gupta, had conducted the post-mortem of the dead body of the deceased.
4. The case of the defence is of denial. The Sessions Judge after considering the evidence on record convicted the appellant as aforesaid and acquitted co-accused Kaley alias Kala. Hence this appeal.
5. It is submitted by learned counsel for the appellant that the , main eyewitnesses of the case did not support the prosecution case and they were declared hostile. The weapon which was alleged to have been recovered on the pointing out of the appellant is not produced in court. It is further submitted that learned Sessions Judge acquitted one co-accused on the basis of same evidences. In order to appreciate the evidence on record, we have to examine the evidence carefully.
6. P. W. 1 Km. Asma deposed that the appellant is her father and Kaley alias Kala is her uncle. His father is a drunkard and had an evil eye upon her. Her mother used to reprimand him and she was subjected to assault and every evening he used to return after drinking and used to assault her mother Nazima. The occurrence had taken place about one year and a month back. His father Chhidda returned after taking liquor in the evening alongwith her uncle Kaley. His father Chhidda assaulted her mother on head and Kaley had assaulted her by tyre. They had locked her father on the first floor and they were sleeping in the Kotha. At about 5.30 A.M. her father came in the Kotha and started giving 3 – 4 blows of Gandasa to her mother. When she tried to save her mother she was also assaulted with Gandasa. On hearing their shrieks, the neighbours rushed to his house and her father ran away with the Gandasa in the forest. Thereafter her uncle Kaley came there and he also assaulted her with Gandasa. Her mother died due to Gandasa injuries. She was taken to the hospital and she was not in a position to speak. After Two-three days her statement was recorded by the investigating officer. She remained in the hospital for 14 days.,
7. P.W. 2, Sookha, stated that Chhidda and Kaley are his real brothers. He was not present on 21/22.4.2002 at 5.30 A.M. The name of his deceased sister-in-law was Nazma. He had not seen any one assaulting her and his niece Asma. Her thumb impression was obtained at the police station. He had identified his thumb mark on Ext. Ka. 1. He was declared hostile and denied to have given any statement under Section 161 Cr.P.C. and he could not tell the reason how his statement was recorded.
8. P.W. 3, Chhotey, stated that the occurrence had taken place about one year back and he was not present at the place of occurrence. He was also declared hostile. He further stated that in the incident in which Nazma was murdered, his niece also received injuries. Both the accused are his real brothers. He denied to have given any statement to the investigating officer. He could not tell the reason how the investigating officer had recorded his statement.
9. P.W. 4, Haji Kalloo, did not support the prosecution case. He was declared hostile. He denied to have given any statement to the investigating officer and he could not know the reason how the investigating officer had recorded his statement.
10. P.W. 5 is Con. Rakesh Singh. He stated that on 22.4.2002 he was posted as Head Moharrir at P.S. Pakwada, district Moradabad. He stated that Sookha had given a report and he had prepared the first information report which is Ext. Ka. 2 and he had also prepared G.D. entry which is Ext. Ka. 3.
11. P.W. 6 is Dr. A.K. Gupta. He stated that an 23.4.2002 he was posted as Senior Radiologist in the District Hospital, Moradabad. He had conducted the x-ray examination of Km. Asma. He had found the fracture of the jaw. He had prepared the report which is Ext. Ka. 4.
12. P.W. 7, Devendra Pal Singh, is the investigating officer and he had submitted the charge-sheet against accused.
13. P.W. 8 is Midda. He stated that on 23.4.2002 Chhidda had not got Gandasa recovered in his presence and he was also declared hostile. He stated that the investigating. officer did not record his statement, He could not tell the reason how his statement was recorded.
14. P.W. 9 is Dr. R.P. Bhardwaj. He stated that on 22.4.2002 he was posted as E.M.O., District Hospital, Moradabad and he had medically examined Km. Asma at 7.20 A.M. and noted the following injuries :
1. Incised wound 10 cm. x 3 cm x through & through on the left side face with left side chin. Fresh bleeding present U.O. 2 cm. below lower lip. Lies obliquely.
2. Incised wound 6 cm. x 2 cm. x through & through on the inner aspect of left side check…….with inj. No. 1. U.O. lies obliquely.
3. Incised wound 5 cm. x 1 cm x depth not probe on the left side neck 7 cm above the left clavicle. Fresh bleeding present U.O. lies transversely.
4. Multiple abrasion in area 7 cm x 2 cm on the (Rt.) side of chest close to (Rt) clavicle with traumatic swelling 8 cm x 4 cm, kept U.O.
15. All the injuries are caused by some sharp object except injury No. 4 which is caused by some blunt and hard object. All are fresh in duration and kept under observation. Medical examination report is Ext. Ka. 15 and supplementary medical examination report is Ext. Ka. 16.
16. P.W. 10 is Dr. R.L. Gupta. He was posted as In-charge Medical Officer, District hospital, Moradabad. He had conducted the post mortem examination on Smt. Nazma and noted following ante-mortem injuries:
1. Incised wound 7 cm x 2 cm deep, margins clean cut, right side of the neck, bone deep, 2 cm outer to right ear 15 cm above the right clavicle, clotted blood present vessels cut under the injury.
2. Incised wound 3 cm x 2 cm right side neck, muscle deep 3 cm below injury No. 1, margins clean cut, clotted blood present.
3. Incised wound 2 cm x 1 cm right side fore head just above right eyebrow, muscle deep, clotted blood present.
4. incised wound 4 cm x 1 cm left side skull bone deep, margins clean cut, 3 cm above left eyebrow frontal bone fractured.
5. incised wound 3 cm x 1 cm left side neck margins clean cut, 1 cm lateral to left ear, muscle deep.
6. Multiple abraded contusion 15 cm x 4 cm back of left shoulder.
7. Abrasion 6 cm x 4 cm left side face just lateral to left eye.
17. In the opinion of the doctor the cause of death is shock and haemorrhage due to ante mortem injuries.
18. The report of the occurrence has been lodged by P.W. 2 Sukkha but in court he stated that he had not seen the occurrence and his signature was obtained by the police on the first information report. He also denied to have given any. statement to the investigating officer during the investigation. So far as the lodging of the F.I.R. is concerned the statement of P.W. 5 Constable Rakesh Singh shows that on 22.4.2002 report was lodged by Sukkha and on the basis of the report he prepared the G.D. No. 10. on 22.4.2002 at 6.30 a.m. On the basis of this report case crime No. 504 of 2002 was registered. Me further stated that P.W. 1 Asma had also accompanied Sukkha. There is no doubt in our mind that the report of the occurrence was lodged at the alleged time and thereafter investigation started. P.W. 2 Sookha, P.W. 3 Chhotey and P.W, 4 Hazi Kalloo have been declared hostile. P.W. 2 and P.W, 3 are brother of the appellant and P.W. 4 is their neighbor. They are not supporting the prosecution case only because of their relationship and closeness with the appellant. P.W. 1 Asma has described the prosecution case and she had also received injuries in the occurrence. Her version finds corroboration by the testimony of Dr. R.P. Bharadwaj-P.W. 9 who had examined her injuries on 22.4.2002 at 7.20 a.m. P.W. 6 Dr. A.K. Gupta is the senior Radiologist. He prepared the report after the X-ray examination of P.W. 1 Asma and he found the fracture of jaw. The injuries on the person of P.W. 1 Asma clearly shows that she was present at the alleged time of occurrence and she has assigned the main role of assault by Banka on the deceased to the appellant. The post mortem of the deceased was conducted by Dr. Rajiv Lochan Gupta, P.W. 10 which shows that the injuries suffered by the deceased can be caused by a sharp edged weapon like Gandasa. The testimony of this witness, so far as the participation of the appellant and assault by Gandas is corroborated by the medical evidence. Her testimony cannot be doubted simply because P.W. 8 Midda who was the witness of recovery of Gandasa is declared hostile. It is also relevant to point out that P.W. 3 Chhotey had deposed that in the incident of murder of Nazma his niece had also received injuries The presence of Asma at the alleged time of occurrence is also admitted by this witness. Though he is declared hostile but this part of his testimony supports the prosecution case. It is a settled position of law that testimony of a hostile witness if it finds corroboration from the facts of the case may be taken into account while judging the guilt of an accused.
19. The submission of learned counsel for the appellant that the sole testimony of P.W. 1 is not sufficient for conviction has no substance. The Apex Court in various decisions has held that as a general rule the court can and may act on the testimony of a single witness provided he is wholly reliable. There is no legal impediment in convicting a person on the sole testimony of a single witness, that is the logic of Section 134 of the Indian Evidence Act, 1872. But, if there are doubts about the testimony, the courts will insist on corroboration. It is for the court to act upon the testimony of witnesses. It is not the number, the quantity, but the quality that is material. The time-honoured principle is that evidence has to be weighed and not counted. On this principle stands the edifice of Section 134 of the Evidence Act. The test is whether the evidence has a ring of truth, cogent, credible and trustworthy, or otherwise.
20. We have carefully examined the evidence of P.W.1 Km. Asma which appears to be clear, cogent and trustworthy.
21. The counsel for the appellant submitted that on the same testimony Kaley has been acquitted by the Sessions Judge. The order of Sessions Judge clearly shows that he had acquitted Kaley on the ground that role of assault was not assigned to Kaley in the F.I.R. or in 161 Cr.P.C. statement of P.W. 1 Asma, therefore, there is a distinction in the case of Kaley and the appellant. The Sessions Judge has rightly given the benefit of doubt to Kaley and acquitted him. On this ground the testimony of P.W.I Asma which is reliable and consistent against the appellant can not be rejected. The Apex Court in the case of Rizan v. State of Chhattisgarh reported in (2003) 2 SCC 661 observed:
“12. Stress was laid by the accused-appellants on the non-acceptance of evidence tendered by some witnesses to contend about desirability to throw out the entire prosecution case. In essence, prayer is to apply the principle of falsus in uno falsus in omnibus (false in one thing, false in everything). This plea is clearly untenable. Even if a major portion of evidence is found to be deficient, in case residue is sufficient to prove guilt of an accused, notwithstanding acquittal of a number of other co-accused persons his conviction can be maintained. , It is the duty of the court to separate the grain from the chaff. Where the chaff can be separated from the grain, it would be open to the court to convict an accused notwithstanding the fact that evidence has been found to be deficient to prove guilt of other accused persons. Falsity of a particular material witness or material particular would not ruin it from the beginning to end. The maxim falsus in uno falsus in omnibus has no application in India and the witnesses cannot be branded as liars. The maxim falsus in uno falsus in omnibus has not received general acceptance nor has this maxim come to occupy the status of a rule of law. It is merely a rule of caution. All that it amounts to, is that in such cases testimony may be disregarded, and not that it must be disregarded. The doctrine merely involves the question of weight of evidence which a court may apply in a given set of circumstances, but it is not what may be called “a mandatory rule of evidence”. (See Nisar Ali v. State of U.P.) Merely because some of the accused persons have been acquitted, though evidence against all of them, so far as direct testimony went, was the same does not lead as a necessary corollary that those who have been convicted must also be acquitted. It is always open to a court to differentiate accused who had been acquitted from those who were convicted.”
22. In the case of Gubbala Venugopalaswamy v. State of A.P., (2004) 10 SCC 120, the apex court observed:
“it is fairly settled position in law that even if part of the evidence is discarded, that cannot be a ground to discard the evidence, more particularly that part of the evidence which is cogent and credible, The evidence and subsequent acts have been attributed to A-4 in view of the evidence of PW I which has remained unaffected, in spite of the incisive cross-examination. The evidence on record is sufficient to establish the conviction”
23. We have carefully considered the findings of Sessions Judge and in our opinion the Sessions Judge has rightly convicted the appellant on the basis of the testimony of P.W. 1 Asma.
24. Lastly, the contention of appellant’s counsel is that the Sessions Judge has wrongly awarded the sentence of death to the appellant only on the ground that the appellant had murdered his wife and had an evil eye upon her daughter. Considering the over all circumstances of the case this case does not fall within the category of rarest of rare case and it cannot be said that imprisonment for lesser sentence of life term was altogether foreclosed and we are of the view that a sentence of imprisonment for life to the appellant would meet the ends of justice.
25. We therefore, reduce the sentence of death of the appellant to imprisonment for life.
26. In view of the above the appeal is dismissed with the modification that the conviction of the appellant is maintained but the sentence of death is reduced to imprisonment for life.
27. The reference for confirmation of death sentence is also rejected.
28. The appellant is in jail and he shall be kept there to serve out his sentence as modified by this court.
29. Office is directed to send a copy of this order to the concerned court within a week.