Loading...

Supreme Court of India

Deepak Verma vs State Of H.P on 11 October, 2011

Last Updated on 9 years

| Leave a comment

Supreme Court of India
Deepak Verma vs State Of H.P on 11 October, 2011
Author: J S Khehar
Bench: R.M. Lodha, Jagdish Singh Khehar
                                                             1


                                                                               "REPORTABLE"


                           IN THE SUPREME COURT OF INDIA


                         CRIMINAL APPELLATE JURISDICTION


                          CRIMINAL APPEAL NO.2423  OF 2009




Deepak Verma                                                        .... Appellant


        Versus


State of Himachal Pradesh                                           .... Respondent


                                               WITH


                           CRIMINAL APPEAL NO.157 OF 2010


Dheeraj Verma                                                       .... Appellant


        Versus


State of Himachal Pradesh                                           .... Respondent





                                        J U D G M E N T

JAGDISH SINGH KHEHAR, J.

1. These appeals have been preferred by Dheeraj Verma (original accused

no.1) and Deepak Verma (original accused no.2) so as to assail the order of

conviction and sentence dated 30.12.2005 rendered in Sessions Trial no.55 of

2003 by the Sessions Judge, Chamba, as also, the decision rendered by the

Himachal Pradesh High Court in Criminal Appeal No.27 of 2006, whereby, the

conviction and sentence awarded by the Sessions Judge, Chamba, on

30.12.2005, came to be upheld on 2.9.2009.

2

2. The prosecution, in order to bring home the case against the appellants-

accused examined as many as 27 witnesses. The prosecution story, as is

emerged from the statements of the witnesses, produced by the prosecution,

reveals that Kamini Verma alias Doli resided with her father Arun Kumar PW2 in

Mohalla Sultanpur, Chamba, in the State of Himachal Pradesh. Kamini Verma

was married to Anmol Verma alias Munna on 6.2.2003. Thereafter, she had

been residing along with her husband at Mukerian in the State of Punjab. On

28.7.2003, Kamini Verma came to her father’s house in Chamba from Pathankot.

She had arrived at 05:30 hrs. She had been escorted to her father’s house by

Rakesh Verma (her paternal uncle, i.e., younger brother of her father Arun

Kumar, PW2), and his wife Veera.

3. About a year before the marriage of Kamini Verma with Anmol Verma,

Deepak Verma, appellant-accused no.2 had approached Arun Kumar PW2

(father of Kamini Verma) with a marriage proposal for Kamini Verma, with his

younger brother Dheeraj Verma appellant-accused no.1. Kamini Verma’s father,

Arun Kumar did not accept the proposal. Thereafter, Kamini Verma was married

to Anmol Verma on 6.2.2003. Earlier, Dheeraj Verma and Deepak Verma, were

tenants in the house of Arun Kumar (PW2, father of Kamini Verma). The two

accused were originally residents of Gurdaspur in the State of Punjab. The

father of the accused, namely, Shyam Lal, a goldsmith, had moved to Chamba in

the State of Himachal Pradesh, and had started to reside in the house of Arun

Kumar PW2. Shyam Lal has reportedly now gone back to the State of Punjab.

The affinity between the family of Arun Kumar (PW2, father of Kamini Verma)

and Shyam Lal (father of appellants-accused Dheeraj Verma and Deepak

3

Verma) was also based on the fact, that Deepak Verma, appellant-accused no.2,

had been giving home tuitions to Kamini Verma and her brother Deepak Kumar

(PW1).

4. Kamini Verma reached Chamba from Pathankot on 28.7.2003 at about

05:30 hrs. Dheeraj Verma, appellant-accused no.1 and Deepak Verma,

appellant-accused no.2 came to the house of Arun Kumar (PW2, father of Kamini

Verma) at Mohalla Sultanpur, Chamba at about 10:30 hrs. They had come on a

scooter. Dheeraj Verma, appellant-accused no.1, had in his possession, a

double barrel gun. According to the case of the prosecution, after taking

breakfast, Kamini Verma went to the kitchen to clean utensils. Having cleaned

the utensils she came out into the courtyard. As she stepped into the courtyard,

Dheeraj Verma, appellant-accused no.1 fired one shot at her from his double

barrel gun. This shot hit her in the abdomen. Dheeraj Verma, appellant-accused

no.1, then fired another shot at Kamini Verma. The second shot hit her on the

left shoulder. Sumitri Devi (PW4, grandmother of Kamini Verma) who had also

come into the courtyard, tried to catch the two accused who were making good

their escape. Dheeraj Verma, appellant-accused no.1 hit Sumitri Devi PW4 in

her abdomen, chest and on her right wrist, with the butt of his double barrel gun.

Later, when she was medically examined (on 3.8.2003), she was found to have

suffered multiple bruises, but the nature of injuries was found to be simple. Even

though, Sumitri Devi PW4 had picked up a stone and had thrown it at the

appellant-accused no.1, but she had missed her mark.

4

5. According to the prosecution story, after two shots had been fired by

Dheeraj Verma, appellant-accused no.1, Deepak Verma, appellant-accused no.2

handed over two cartridges to Dheeraj Verma, appellant-accused no.1. The

appellant-accused no.1 then reloaded his gun and shot at Rakesh Kumar

(maternal uncle of Kamini Verma) who had by then come into the courtyard, and

was trying to lift Kamini Verma. The shot fired at Rakesh Kumar (maternal uncle

of Kamini Verma) hit him on the left side of the lower abdomen. The two

accused then fled away. At the time of occurrence, Sonia (PW3, wife of Rakesh

Kumar, maternal uncle of Kamini Verma) on hearing the first shot had also

rushed to the courtyard. She tried to assist her husband Rakesh Kumar and her

niece Kamini Verma.

6. Both Kamini Verma and Rakesh Kumar were taken to the Zonal Hospital,

Chamba immediately after the occurrence. Rakesh Kumar was declared dead at

the said Hospital at 12:30 hours on the date of the occurrence itself (i.e., on

28.7.2003). He was stated to have died due to a gun shot injury causing rupture

of major vessels and visceral organs leading to hemorrhagic shock and death.

7. The police post, Sultanpur was informed of the occurrence telephonically,

leading to the recording of Daily Diary No.4 at 10:30 a.m. on 28.7.2003. ASI Jog

Raj PW26 along with other police personnel, on receipt of aforesaid information,

proceeded to Zonal Hopital, Chamba. ASI Jog Raj moved an application to the

Senior Medical Officer, Zonal Hospital, Chamba for seeking medical opinion

whether Kamini Verma alias Doli was fit to make a statement. In the first

instance Dr. D.P. Dogra PW11 gave a report at 12:20 hrs. (on 28.7.2003) to the

5

effect that Kamini Verma was not fit to make her statement. The said opinion

was tendered as her pulse rate and blood pressure, at that time, were not

recordable, and also because, she had no control over her speech.

Subsequently, at 13:00 hrs. on 28.7.2003 itself, Dr. D.P. Dogra PW11 declared

her medically fit. It was thereafter, that the statement of Kamini Verma came to

be recorded by ASI Jog Raj in the presence of Dr. D.P. Dogra. The statement

recorded was then read out to Kamini Verma, whereupon, in token of its

correctness, she affixed her right thumb impression on the same. Both Dr. D.P.

Dogra PW11 and ASI Jog Raj PW26 recorded their endorsements on the

statement of Kamini Verma. The statement of Kamini Verma was the basis of

registering FIR No.182 of 2003 at Police Station Sadar, Chamba on 28.7.2003.

Kamini Verma repeated the same version of the incident to her father Arun

Kumar PW2 on her way to Amritsar (from Chamba).

8. Kamini Verma, who was originally taken to Zonal Hospital, Chamba, was

referred to Zonal Hospital, Dharamshala. However, on her discharge from Zonal

Hospital, Chamba, she was taken for treatment to Ram Saran Dass, Kishori Lal

Charitable Hospital, Amritsar (Kakkar Hospital, Amritsar) in the State of Punjab.

Kamini Verma died at Kakkar Hospital, Amritsar on 1.8.2003 at 04:00 hrs. In the

post-mortem report of Kamini Verma (Exh.PW13/C) it was opined, that she had

died due to gun short injuries leading to injuries to her abdominal viscera and

disseminated intravascular bleeding leading to shock and death.

9. The pellets, recovered from the wounds of Kamini Verma and from the

dead body of Rakesh Kumar at Zonal Hospital, Chamba, were handed over to

6

the police. Inspector Khub Ram PW27, went to the place of occurrence for

inquest. From the spot, i.e., courtyard of the house of Arun Kumar (PW2, father

of Kamini Verma) he collected blood samples from the floor, two plastic caps, 35

pellets lying on the floor, besides 3 pellets embedded in a door of the house.

Two empty cartridges were also recovered from outside the gate of house of

Arun Kumar PW2.

10. On the date of occurrence itself, i.e., on 28.7.2003, the scooter, on which

the appellant-accused nos.1 and 2 had made good their escape was stopped at

Bhatulun Morh at a police “nakka” while they were proceeding towards Khajjiar

from Chamba. Dheeraj Verma and Deepak Verma, appellant-accused nos.1 and

2 were identified. A double barrel gun, which was in their possession, was found

with one live cartridge and one spent cartridge. The gun, the live as well as

spent cartridges, and the scooter on which they were apprehended, bearing

registration no.PB-58-A-0285 were taken into possession by the police. Both the

accused were also taken into custody. On the personal search of both the

accused, four live cartridges were recovered from the pocket of Dheeraj Verma,

appellant-accused no.1. Based on a disclosure statement made on 31.7.2003 by

Dheeraj Verma appellant-accused no.1, 13 more live cartridges beside four

empty cartridges were recovered from a cupboard in his bedroom. The licence

of the double barrel gun was also recovered from their residence.

11. The double barrel gun recovered from the appellant-accused nos.1 and 2

was sent to the Forensic Science Laboratory, Bharari, Shimla, Himachal

Pradesh. In his report, the Assistant Director opined; firstly, that the double

barrel gun recovered from the accused was capable of firing; secondly, that 3

7

empty cartridges recovered from the place of occurrence may have been fired

from the recovered gun; and thirdly, that the pellets recovered may have been

fired from the empty cartridges recovered from the spot.

12. On the completion of investigation, the prosecution presented a challan in

the court of Chief Judicial Magistrate, against both the accused, under sections

302 and 323 read with section 34 of the Indian Penal Code, besides section 27 of

the Indian Arms Act. The Chief Judicial Magistrate committed the case for trial to

the Court of Sessions on 22.10.2003. On 12.1.2004 the Sessions Judge,

Chamba, framed the charges, as were proposed by the prosecution. In order to

bring home the charges, the prosecution examined as many as 27 witnesses.

The cumulative effect of the statement of witnesses examined by the prosecution

has been narrated in the foregoing paragraphs. After recording the prosecution

evidence, the statements of Dheeraj Verma, appellant-accused no.1 and Deepak

Verma, appellant-accused no.2 were recorded under Section 313 of the Criminal

Procedure Code. The accused, besides denying the correctness (or knowledge)

of the factual position, with which they were confronted, alleged that a false case

has been registered against them due to business rivalry. It is pertinent to

mention, that the father of the deceased Kamini Verma, i.e., Arun Kumar PW2,

as also, the father of the appellant-accused Dheeraj Verma and Deepak Verma,

namely, Shyam Lal, were admittedly goldsmiths, and were engaged in the said

business.

13. Sessions Trial No.55 of 2003 came to be disposed of on 30.12.2005

whereby the Sessions Judge, Chamba convicted the accused Dheeraj Verma

and Deepak Verma for offences punishable under section 302 and 323 read with

8

section 34 of the Indian Penal Code, as also, under section 27 of the Arms Act.

On the date of their conviction, i.e., on 30.12.2005 itself, after affording an

opportunity of hearing, the appellants-accused nos.1 and 2 were sentenced

under Section 302 read with Section 34 of the Indian Penal Code, to

imprisonment for life and to pay fine of Rs.25,000/- each (in default of payment of

fine, they were to undergo further simple imprisonment for two years). The

appellants-accused nos.1 and 2 Dheeraj Verma and Deepak Verma were also

sentenced under Section 323 read with Section 34 of the Indian Penal Code, to

undergo simple imprisonment for a period of six months and to pay a fine of

Rs.1000/- each (in case of default of payment of fine, they were to undergo

further simple imprisonment for one month). The appellants-accused Dheeraj

Verma and Deepak Verma were sentenced to undergo two years rigorous

imprisonment, for the offence punishable under Section 27 of the Arms Act. The

Sessions Judge, Chamba also ordered, that all the substantive punishments

were to run concurrently.

14. Dissatisfied with the order rendered in Sessions Trial No.55 of 2003 by the

Sessions Judge, Chamba on 30.12.2005, the appellants-accused nos.1 and 2

Dheeraj Verma and Deepak Verma preferred Criminal Appeal No.27 of 2006

before the High Court of Himachal Pradesh. Criminal Appeal No.27 of 2006 was,

however, dismissed by the High Court on 2.9.2009, on merits, as well as, on the

quantum of sentence imposed on the appellants-accused.

15. Dissatisfied with the order dated 30.12.2005 passed by the Sessions

Judge, Chamba in Sessions Trial No.55 of 2003, as well as, the order dated

2.9.2009 passed by the High Court of Himachal Pradesh in Criminal Appeal

9

No.27 of 2006, the appellants-accused nos.1 and 2 Dheeraj Verma and Deepak

Verma have approached this Court by filing the instant appeals.

16. The first and foremost contention advanced at the hands of the learned

counsel for the appellants was, that the case set up by the prosecution was false

and fabricated. It was submitted, that the facts brought forth by the prosecution

clearly lead to the inference, that there was no involvement whatsoever of the

two accused Dheeraj Verma and Deepak Varma. In so far as the instant aspect

of the matter is concerned, it was the contention of the learned counsel for the

appellants that the statements of Deepak Kumar PW1, Arun Kumar PW2, Sonia

PW3 and Sumitri Devi PW4 reveal, that the two accused were well-known to the

members of the family of the deceased Kamini Verma. In this behalf it was

sought to be asserted, that according to the prosecution version, the two accused

Dheeraj Verma and Deepak Verma had come to reside in the house of Arun

Kumar PW2 along with their father Shyam Lal, as tenants. According to the

learned counsel, it is also the case of the prosecution, that Deepak Verma,

appellant-accused no.2 had been giving home tuitions to the deceased Kamini

Verma and her brother Deepak Kumar PW1. Inspite of being in an effective

position to identify both the accused on account of their long past relationship, it

was submitted, that the names of the two accused Dheeraj Verma and Deepak

Verma came to be disclosed, for the first time at 13:00 hrs., through the

statement of the deceased Kamini Verma, which was recorded by the ASI Jog

Raj PW26. Stated in other words, it is the contention of the learned counsel for

the appellants, that even though the two accused were well-known to the entire

family of the deceased Kamini Verma, yet all the family members of the

10

deceased Kamini Vemra remained tight-lipped till the eventual disclosure of the

names of the two accused by Kamini Verma herself, at the Zonal Hospital,

Chamba. It is, therefore, the contention of the learned counsel for the appellant,

that the statements of all the eye-witnesses (Deepak Kumar PW1, Sonia PW3

and Sumitri Devi PW4) who were close family members of the deceased Kamini

Verma and Rakesh Kumar, and had known the two accused for a long time,

should not be relied upon. It is sought to be suggested, that all these close

relations of the deceased Kamini Verma must be deemed to have been tutored,

to make false statements against the appellants Dheeraj Verma and Deepak

Verma at the instance of the investigating officers. It is submitted that the crime in

question came to be committed at 10:30 hrs., on 28.7.2003, and yet none of the

aforesaid eye-witnesses disclosed the names of the offenders. It is sought to be

suggested, that the names would have been disclosed only if they had actually

witnessed the occurrence. It is therefore, submitted that none of the aforesaid

eye witnesses actually witnessed the occurrence. It is, accordingly, the

submission of the learned counsel for the appellant, that the prosecution version

deserves to be rejected outright, and the appellants-accused Dheeraj Verma and

Deepak Verma deserve to be acquitted.

17. We have given our thoughtful consideration to the first and the foremost

contention advanced at the hands of the learned counsel for the appellants, as

has been noticed in the foregoing paragraph. The facts, as they unfold from the

prosecution story reveal, that the occurrence took place at 10:30 hrs. on

28.7.2003. Both Kamini Verma and Rakesh Kumar were taken to the Zonal

Hospital, Chamba immediately after the occurrence. Rakesh Kumar was

11

declared dead at 12:30 hrs. on the date of occurrence, i.e., on 28.7.2003 itself.

The condition of Kamini Verma was critical at that juncture. This is evident from

the fact that Dr. D.P. Dogra PW11 gave a report at 12:20 hrs., (on 28.7.2003) to

the effect, that Kamini Verma was not fit to record her statement. The attending

doctor had recorded, that her pulse rate and blood pressure were not recordable.

In the peculiar facts, as have been noticed hereinabove, it is evident that the first

endeavour of all close family members would have been, to have the two injured

Kamini Verma and Rakesh Kumar treated at the Zonal Hospital, Chamba. None

of the close family members could have been expected to proceed to the police

station to lodge a report when both the injured were critical. Full attention for the

welfare of the two close family members would have been the expected

behaviour of all family members. The action to be taken against the assailants,

would have been a matter of secondary concern. The contention of their not

having made any statements at that juncture to the police, cannot therefore, be

considered unnatural. Kamini Verma was declared medically fit at 13:00 hrs., on

28.7.2003 by Dr. D.P. Dogra PW11. She specifically identified the two accused

Dheeraj Verma and Deepak Verma as the perpetrators of the occurrence. There

is no reason whatsoever to doubt the dying declaration made by Kamini Verma.

Besides, the dying declaration of Kamini Verma, the prosecution endeavoured to

establish the guilt of the accused, by producing three eye-witnesses. Deepak

Kumar PW1, (aged 14 years at the time of occurrence), who was in the courtyard

itself at the time of occurrence was the younger brother of the deceased Kamini

Verma. In his deposition, he reiterated the factual position recorded by Kamini

Verma in her dying declaration. The grand-mother of the deceased, namely,

Sumitri Devi PW4, aged 61 years, is a stamped witness. At the time of

12

occurrence she was hit by Dheeraj Verma, appellant-accused no.1, in her

abdomen, chest and on her right wrist with the butt of his double barrel gun. She

also identified the accused in her statement. On medical examination she was

found to have suffered multiple bruises, which could have been caused by the

butt of a double barrel gun. Additionally, Sonia PW3 is also an eye-witness

whose statement was recorded. She was the wife of the deceased Rakesh

Kumar. She had come into the courtyard on hearing the first shot fired at Kamini

Verma. The dying declaration of Kamini Verma was supplemented by Sonia

PW3 as well. The aforesaid three witnesses, a young boy, the wife of the

deceased and an old grandmother are natural witness, whose presence at the

place of occurrence, does not cast any shadow of doubt. The prosecution was

able to establish the motive of the appellants-accused in having committed the

crime. In so far as the instant aspect of the matter is concerned, the alleged

motive of declining the marriage proposal of the appellant-accused no.1, at the

hands of his elder brother, appellant-accused no.2 Deepak Verma was reiterated

by Deepak Kumar PW1, Arun Kumar PW2, Sonia PW3 as also Sumitri Devi

PW4, as well as, by Kamini Verma in her statement recorded by ASI Jog Raj

PW26. It is only on account of the rejection of the aforesaid marriage proposal

that Dheeraj Verma and Deepak Verma, the appellants-accused nos.1 and 2, as

an act of retaliation and vengeance, jointly committed the offence in question. It

is also necessary to notice, that no reason whatsoever emerges from the

evidence produced before the Trial Court why the family of the deceased Kamini

Verma and/or Rakesh Kumar would falsely implicate the accused-appellants

nos.1 and 2. The cumulative effect of all the factors mentioned above, clearly

negate the suggestions/ submissions advanced by the learned counsel for the

13

appellants as a part of his first contention. It is, therefore, apparent that there is

no merit in the first contention advanced at the hands of the counsel for the

appellants.

18. The second contention advanced at the hands of the learned counsel for

the appellants was limited to the appellant-accused no.2 Deepak Verma. In so

far as the second submission is concerned, it was sought to be asserted that no

role whatsoever has been attributed to appellant-accused no.2 Deepak Verma. It

was pointed out, that as per the prosecution witnesses, the double barrel gun

which came to be fired at Kamini Verma and Rakesh Kumar, had remained in

possession of Dheeraj Verma, appellant-accused no.1 throughout the

occurrence. All the shots were fired by Dheeraj Verma, appellant-accused no.1. It

was pointed out, that as per the prosecution story, it was Dheeraj Verma,

appellant-accused no.1 alone, who had allegedly fired shots, in the first instance

at Kamini Verma, and thereafter, at Rakesh Kumar. It was submitted, that none

of the shots was fired by Deepak Verma appellant-accused no.2. It is submitted,

that even if the prosecution story is examined dispassionately, it would emerge

that Deepak Verma, accused-appellant no.2 was a mere by-stander, and had no

role whatsoever in the commission of the crime in question. In order to buttress

the aforesaid contention, learned counsel for the appellants, in the first instance,

placed reliance on State of Uttar Pradesh vs. Sahrunnisa & Anr. (2009) 15

SCC 452, wherefrom he placed emphatic reliance on the following observations:

“18. There can be no dispute that these two respondents were

present and indeed their mere presence by itself cannot be of

criminal nature in the sense that by their mere presence a common

intention cannot be attributed to them. Indeed, they have not done

anything. No overt act is attributed to them though it was tried to be

14

claimed by one of the witnesses that when the police party reached

there they were standing on one leg. This also appears to be a tall

claim without any basis and the High Court has rightly not believed

this story which was tried to be introduced.”

Additionally, reliance was placed on Aizaz & Others vs. State of Uttar Pradesh

(2008) 12 SCC 198. In so far as the instant judgment is concerned, our attention

was invited to the following observations:

“11. …It is a well-recognised canon of criminal jurisprudence that

the courts cannot distinguish between co-conspirators, nor can they

inquire, even if it were possible, as to the part taken by each in the

crime. Where parties go with a common purpose to execute a

common object, each and every person becomes responsible for

the act of each and every other in execution and furtherance of

their common purpose; as the purpose is common, so must be the

responsibility. All are guilty of the principal offence, not of abetment

only. In a combination of this kind a mortal stroke, though given by

one of the parties, is deemed in the eye of the law to have been

given by every individual present and abetting. But a party not

cognizant of the intention of his companion to commit murder is not

liable, though he has joined his companion to do an unlawful act.

The leading feature of this section is the element of participation in

action. The essence of liability under this section is the existence

of a common intention animating the offenders and the participation

in a criminal act in furtherance of the common intention. The

essence is simultaneous consensus of the minds of persons

participating in the criminal action to bring about a particular result.

(See Ramaswami Ayyangar vs. State of T.N. (1976) 3 SCC 779).

The participation need not in all cases be by physical presence. In

offences involving physical violence, normally presence at the

scene of offence may be necessary, but such is not the case in

respect of other offences when the offence consists of diverse acts

which may be done at different times and places. The physical

presence at the scene of offence of the offender sought to be

rendered liable under this section is not one of the conditions of its

applicability in every case. Before a man can be held liable for acts

done by another, under the provisions of this section, it must be

established that: (i) there was common intention in the sense of a

prearranged plan between the two, and (ii) the person sought to be

so held liable had participated in some manner in the act

constituting the offence. Unless common intention and participation

are both present, this section cannot apply.

15

12. `Common intention’ implies prearranged plan and acting in

concert pursuant to the prearranged plan. Under this section a

preconcert in the sense of a distinct previous plan is not necessary

to be proved. The common intention to bring about a particular

result may well develop on the spot as between a number of

persons, with reference to the facts of the case and circumstances

of the situation. Though common intention may develop on the

spot, it must, however, be anterior in point of time to the

commission of offence showing a prearranged plan and prior

concert. (See Krishna Govind Patil v. State of Maharashtra – AIR

1963 SC 1413). In Amrik Singh v. State of Punjab [(1972) 4 SCC

(N) 42] it has been held that common intention presupposes prior

concert. Care must be taken not to confuse same or similar

intention with common intention; the partition which divides their

bonds is often very thin, nevertheless the distinction is real and

substantial, and if overlooked will result in miscarriage of justice.

To constitute common intention, it is necessary that intention of

each one of them be known to the rest of them and shared by

them. Undoubtedly, it is a difficult thing to prove even the intention

of an individual and, therefore, it is all the more difficult to show the

common intention of a group of persons. But however difficult may

be the task, the prosecution must lead evidence of facts,

circumstances and conduct of the accused from which their

common intention can be safely gathered. In Maqsoodan v. State

of U.P. [(1983) 1 SCC 218] it was observed that the prosecution

must lead evidence from which the common intention of the

accused can be safely gathered. In most cases it has to be inferred

from the act, conduct or other relevant circumstances of the case in

hand. The totality of the circumstances must be taken into

consideration in arriving at a conclusion whether the accused had a

common intention to commit an offence for which they can be

convicted. The facts and circumstances of cases vary and each

case has to be decided keeping in view the facts involved.

Whether an act is in furtherance of the common intention is an

incident of fact and not of law. In Bhaba Nanda Sarma v. State of

Assam [(1977) 4 SCC 396] it was observed that the prosecution

must prove facts to justify an inference that all participants of the

acts had shared a common intention to commit the criminal act

which was finally committed by one or more of the participants.

Mere presence of a person at the time of commission of an offence

by the confederates is not, in itself sufficient to bring his case within

the purview of Section 34, unless community of designs is proved

against him (See Malkhan Singh v. State of U.P. (1975) 3 SCC

311). In the Oxford English Dictionary, the word `furtherance’ is

defined as `action of helping forward’. Adopting this definition,

Rusell says that: `it indicates some kind of aid or assistance

producing an effect in future’ and adds that any act may be

regarded as done in furtherance of the ultimate felony if it is a step

intentionally taken, for the purpose of `effecting that felony’.

16

(Russel on Crime, 12th Edn., Vol.I, pp. 487 and 488). In Shankarlal

Kacharabhai v. State of Gujarat [AIR 1965 SC 260] this Court has

interpreted the word `furtherance’ as `advancement or promotion.”

Based on the observations recorded in the judgments relied upon it was

submitted, that the appellant-accused no.2 Deepak Verma had no role in the

crime, except that he was present at the place of occurrence. It is therefore

submitted, that his mere presence along with Dheeraj Verma accused-appellant

no.1, cannot be a valid basis for his conviction.

19. It is not possible for us to accept the contention advanced at the hands of

the learned counsel for the appellant to the effect, that the appellant-accused

no.2 Deepak Verma was not an active participant in the crime in question. The

evidence produced by the prosecution clearly establishes that the two accused-

appellants nos.1 and 2 Dheeraj Verma and Deepak Verma had come to the

house of Arun Kumar PW2 to commit the crime in question on a scooter. It is

also apparent that at one juncture only two cartridges can be loaded in a double

barrel gun. With the cartridges loaded in the gun, the appellant-accused no.1

Dheeraj Verma had fired the first two shots at Kamini Verma. Thereafter, there

were no live cartridges in the gun. Sumitri Devi, while appearing as PW4, pointed

out, that after the appellant-accused no.1 Dheeraj Verma had fired two shots at

Kamini Verma, the appellant-accused no.2 Deepak Verma provided two live

cartridges to the appellant-accused no.1 Dheeraj Verma. Dheeraj Verma then

reloaded his double barrel gun with the two live cartridges furnished by appellant-

accused no.2 Deepak Verma, and fired one further shot at the deceased Rakesh

Kumar. After the commission of the crime, Dheeraj Verma and Deepak Verma,

17

jointly made good their escape on a scooter bearing registration no. PB-58-A-

0285. When the two accused were apprehended at Bataluan Morh at a police

“naka” the appellant-accused no.2 Deepak Verma was driving the scooter,

whereas, appellant-accused no.1 Dheeraj Verma was pillion riding with him. It,

accordingly emerges, that after having committed the crime, the appellant-

accused no.2 Deepak Verma, also helped his brother appellant-accused no.1

Dheeraj Verma to make good his escape from the place of occurrence. It is,

therefore, not possible for us to conclude that appellant-accused no.2 Deepak

Verma was merely a by-stander, who was incidentally present at the place of

occurrence. In our considered view both Dheeraj Verma and Deepak Verma

jointly planned and committed the crime. The judgments relied upon by the

learned counsel for appellants are inapplicable to the facts and circumstances of

this case. Various eye-witnesses had identified the two accused who had

committed the offence. The dying declaration of Kamini Verma and the

statements of her relations, who had appeared as prosecution witness, duly

establishes the commission of the crime, as well as, the common motive for the

two accused to had joined hands in committing the crime. The handing over of

two live cartridges by the appellant-accused no.2 Deepak Verma to his brother

Dheeraj Verma, after he had fired two shots from the double barrel gun with

which the crime in question was committed, completely demolishes the

contention advanced at the hands of the learned counsel for the appellants, in so

far as the participation of the appellant-accused no.2 Deepak Verma in the crime

is concerned. For the reasons recorded herein above, we find no merit even in

the second contention advanced at the hands of the counsel for the appellants.

18

20. The third contention advanced at the hands of the learned counsel for the

appellants was, that there was no motive whatsoever for the appellant-accused

no.2 Deepak Verma to have committed the offence in question. It is the

submission of the learned counsel for the appellants, that insult on account of

non acceptance of the marriage proposal already referred to above, may have

been felt by appellant-accused no.1 Dheeraj Verma. There was no question of

the appellant-accused no.2 Deepak Verma to have felt any insult, or to have any

motive to commit the offence in question. On account of lack of motive to commit

the crime on the part of appellant-accused no.2 Deepak Verma, learned counsel

emphatically submits, that the appellant-accused no.2 Deepak Verma deserves

acquittal. In order to supplement his instant contention, learned counsel placed

reliance on a judgment rendered by this Court in State of Uttar Pradesh v.

Rajvir, (2007) 15 SCC 545, wherein the State had approached this Court against

the acquittal of the respondent. The High Court, while hearing the appeal against

the respondent had re-appreciated the evidence by re-evaluating the statement

of witnesses. While two of the accused were found to be guilty of murder, and

accordingly, the sentence passed by the Trial Court against them was upheld;

the High Court was doubtful of the participation of the respondent in the murder

of the deceased, according to learned counsel, solely on the ground that there

was no motive for the respondent to commit the murder of the deceased.

Adopting a cautious approach, the High Court had acquitted the respondent by

giving him the benefit of doubt. This Court found merit in the determination of the

High Court, and accordingly, upheld the decision of the High Court by recording

the following observations:

19

“8. We have carefully considered the submissions made by the

learned counsel for the parties. It is the case of the prosecution

that the other two accused, namely, Chander and Chhotey had

motive against the deceased and the respondent had no motive

whatsoever against the deceased; all the three accused were

friendly among them. It is true that PWs 1 to 3 have supported the

prosecution case that all the three accused went to the house of the

deceased on the date of the incident and the respondent called the

deceased to attend a patient immediately. PWs 1 to 3 also stated

that all the three accused assaulted the deceased but the evidence

of PWs 1 to 3 is specific and consistent as to the assault by the

accused Chander on the deceased with a knife. As to the assault

by the respondent, the statements of the witnesses are general and

vague. No specific overt act is attributed to the respondent. It may

also be mentioned here that there was no recovery of knife from the

respondent. There was recovery of bloodstained clothes from the

accused Chander. It is possible that on the accused Chander and

Chhotey asking the respondent to accompany them to the house of

the deceased to show a patient or the respondent himself might

have taken a patient also for examination by the doctor. Mere

presence of the respondent on the spot when the incident took

place was not sufficient to hold that the respondent had shared the

common intention to kill the deceased; particularly so when the

respondent had no motive whatsoever. PW1, the brother of the

deceased himself has stated that the respondent had no ill-will or

motive against the deceased. It is under these circumstances, the

motive aspect assumed importance. There is no dispute as to the

legal position that in the absence of motive; or the alleged motive

having not been established; an accused cannot be convicted if the

prosecution is (sic not) successful in establishing the crime said to

have been committed by an accused by other evidence. At any

rate, a doubt definitely arose in the case in hand as to what was the

reason or motive for the respondent to commit the murder of the

deceased. In State of U.P. v. Hari Prasad [(1974) 3 SCC 673] this

Court dealing with the aspect of motive has stated thus: (SCC pp.

674-75, para 2):

“This is not to say that even if the witnesses are truthful, the

prosecution must fail for the reason that the motive of the

crime is difficult to find. For the matter of fact, it is never

incumbent on the prosecution to prove the motive for the

crime. And often times, a motive is indicated to heighten the

probability that the offence was committed by the person

who was impelled by the motive. But, if the crime is alleged

to have been committed for a particular motive, it is relevant

to inquire whether the pattern of the crime fits in with the

alleged motive.”

20

The present case is not the one where the prosecution has

successfully proved the guilt of the respondent beyond reasonable

doubt by other evidence on record to say motive aspect was

immaterial.”

Based on the aforesaid factual and legal position, it is submitted, that the

appellant-accused no. 2 Deepak Verma deserved acquittal.

21. We have examined the third submission canvassed at the hands of the

learned counsel for the appellants, based on the plea of motive. While dealing

with the second contention, advanced at the hands of the learned counsel for the

appellants, we have already concluded hereinabove, that there was sufficient

motive even for the appellant-accused no.2 Deepak Verma to commit the crime

in question, in conjunction with his younger brother Dheeraj Verma, appellant-

accused no.1. Be that as it may, it would be relevant to indicate, keeping in mind

the observations recorded by this Court as have been brought to our notice by

the learned counsel for the appellants (which we have extracted hereinabove),

that proof of motive is not a sine qua non before a person can be held guilty of

the commission of a crime. Motive being a matter of the mind, is more often than

not, difficult to establish through evidence. In our view, the instant contention

advanced by the learned counsel for the appellant is misconceived in the facts

and circumstances of the case. In the present case, there is extensive oral

evidence in the nature of the statements of three eye-witnesses out of which one

21

is a stamped witness, that appellant-accused no.2 Deepak Verma was an active

participant in the crime in question. There is also the dying declaration of Kamini

Verma implicating both the accused. In the case relied upon by the learned

counsel for the appellant, the oral evidence produced by the prosecution to

implicate the respondent with the commission of the crime, was not clear.

Accordingly, in the absence of the prosecution having been able to establish

even the motive, the High Court (as well as, this Court) granted the respondent

the benefit of doubt. That is not so, in so far as the present controversy is

concerned. The oral evidence against the appellant-accused no.2 Deepak

Verma is clear and unambiguous. Besides, motive of appellant-accused no.2

Deepak Verma is also fully established. We are therefore satisfied, that the

judgment relied upon by the learned counsel for the appellant has no relevance

to the present case. We, therefore, find no merit even in the third contention

advanced at the hands of the learned counsel for the appellants.

22. The last contention advanced at the hands of the learned counsel for the

appellant was, that the dying declaration of Kamini Verma which became the

basis of registering the First Information Report itself, was forged and fabricated.

Learned counsel for the appellants, vehemently contended that the very

foundation of the prosecution story itself being shrouded in suspicious

circumstances, must lead to the inevitable conclusion, that the appellants-

accused have been falsely implicated in the crime in question. In so far as the

instant aspect of the matter is concerned, it was the vehement contention of the

learned counsel for the appellants, that Kamini Verma was declared medically

22

unfit to make a statement by Dr. D.P. Dogra PW11 at 12:20 hrs., on 28.7.2003.

Pointing out to Exhibit PW11/B, it was the submission of the learned counsel for

the appellants, that the medical report, showing that Kamini Verma was not fit to

make a statement, had been made on the ground that her pulse rate and blood

pressure were not recordable. According to the learned counsel, within just 40

minutes, the same Dr. D.P. Dogra PW11 gave a report at 13:00 hrs., that Kamini

Verma was fit to record her statement. Learned counsel for the appellants, also

invited the court’s attention to Exhibit PW11/C, PW23/A and PW26/A so as to

point out a number of discrepancies. It was submitted, that there are a number of

cuttings/overwritings, of the time at which the endorsements on dying declaration

of Kamini Verma were recorded. It is submitted, that the time has been altered

from 12:20 p.m. to 1:00 p.m. This, according to the learned counsel was done, to

match with the time given by Dr. D.P. Dogra PW11. Pointing to the endorsement

of Dr. D.P. Dogra, it was submitted that Dr. D.P. Dogra had endorsed the dying

declaration at 13:00 hrs. It was pointed out, that the time of the endorsement

made by ASI Jog Raj PW26 (under the dying declaration of Kamini Verma) was

recorded at 1:30 p.m., which was subsequently altered to 1:00 p.m. to match with

the time recorded in the endorsement made by Dr. D.P. Dogra PW11.

Additonally, it was the contention of the learned counsel for the appellants, that

the language of the dying declaration itself shows, that the same was not a

voluntary statement made by Kamini Verma, but actually the handiwork of ASI

Jog Raj PW26, who had recorded the aforesaid statement. In this regard learned

counsel for the appellants pointed out, that various words and observations were

used in the dying declaration, which are in use of police personnel (and/or

advocates), but not in the use of common persons. It is, therefore, sought to be

23

submitted that the dying declaration of Kamini Verma, allegedly recorded at

13:00 hrs., on 28.7.2003 at Zonal Hospital, Chamba not being her own voluntary

statement, was liable to be discarded from the prosecution version. In case the

same is ignored, the entire prosecution story, according to the learned counsel

for the appellants, would crumble like a house of cards.

23. We have considered the last submission advanced at the hands of the

learned counsel for the appellants. There can be no doubt that there are certain

discrepancies in the time recorded in the dying declaration. Additionally, there

can also be no doubt that certain words which are not in common use have found

place in the dying declaration made by Kamini Verma. Despite the aforesaid, we

find no merit in the submission advanced at the hands of the learned counsel for

the appellant. It is not possible for us to accept, that Kamini Verma was not fit to

make her statement when she actually recorded the same in the presence of ASI

Jog Raj PW26 and Dr.D.P. Dogra PW11. The very medical report, relied upon

by the learned counsel for the appellants, which depicted that the pulse rate and

blood pressure of Kamini Verma was not recordable, also reveals, that on having

been given treatment her blood pressure improved to 140/70 and her pulse rate

improved to 120 per minute. This aspect of the medical report is not subject

matter of challenge. The fact that the incident occurred on 28.7.2003 and Kamini

Verma eventually died on 1.8.2003, i.e., 4 days after the recording of the dying

declaration also shows that she could certainly have been fit to make her dying

declaration on 28.7.2003. Her fitness was actually recorded on the dying

declaration by Dr. D.P. Dogra PW11. A number of prosecution witnesses reveal

24

that she was conscious and was able to speak. Kamini Verma after having

recorded her statement before ASI Jog Raj PW26, also repeated the same

version of the incident (as she had narrated while recording her dying

declaration) to her father Arun Kumar PW2, when she was being shifted from

Chamba to Amritsar for medical treatment. Moreover, Dr. D.P. Dogra PW11

appeared as a prosecution witness, and affirmed the veracity of her being in a fit

condition to make the statement. There is no reason whatsoever to doubt the

statement of Dr. D.P. Dogra PW11. The question of doubting the dying

declaration made by Kamini Verma could have arisen if there had been other

cogent evidence to establish any material discrepancy therein. As already

noticed hereinabove, three eye witnesses, namely, Deepak Kumar PW1, Sonia

PW3 and Sumitri Devi PW4 have supported the version of the factual position

depicted in the statement of Kamini Verma. It is, therefore, not possible for us to

accept, that the statement of Kamini Verma was either false or fabricated, or that,

the statement was manipulated at the hands of the prosecution to establish the

guilt of the appellants-accused nos.1 and 2 Dheeraj Verma and Deepak Verma,

or that she was not medically fit to make a statement. The discrepancies in

recording time, as well as, the overwriting pointed out are too trivial to brush

aside the overwhelming oral evidence produced by the prosecution, details

whereof have been repeatedly referred to by us, while dealing with the various

submissions advanced at the hands of the learned counsel for the appellants.

We, therefore, find no merit even in the last contention advanced at the hands of

the counsel for the appellants.

25

24. In view of the above we hereby affirm the order passed by the Trial Court

dated 30.12.2005 (in Sessions Trial No.55 of 2003) and also, the order passed

by the High Court dated 2.9.2009 (in Criminal Appeal No.27 of 2006). Both the

appeals preferred by appellants-accused nos.1 and 2, Dheeraj Verma and

Deepak Verma are, accordingly, dismissed.

…………………………….J.

(R.M. Lodha)

…………………………….J.

(Jagdish Singh Khehar)

New Delhi

October 11, 2011