Delhi High Court High Court

Deepak vs State on 10 August, 2011

Delhi High Court
Deepak vs State on 10 August, 2011
Author: Veena Birbal
         THE HIGH COURT OF DELHI AT NEW DELHI

%                                  Judgment delivered on: 10th August, 2011

+       CRL.A. No. 838/2009

DEEPAK                                                         ..... Appellant

                          versus

STATE                                                        .... Respondent

Advocates who appeared in this case:-

For the Appellant : Mr Uday Gupta with Mrs.Shivani Lal &
Mr M.K.Tripathi, Advocates

For the Respondent : Mr Sanjay Lao, APP

CORAM:-

HON’BLE MR JUSTICE BADAR DURREZ AHMED
HON’BLE MS JUSTICE VEENA BIRBAL

1. Whether reporters of local papers may be allowed
to see the judgment? Yes

2. To be referred to the Reporter or not? Yes

3. Whether the judgment should be reported in the Digest? Yes

VEENA BIRBAL, J

1. Present appeal is directed against the judgment dated 29th

August, 2009 passed by the learned Addl. Sessions Judge, New Delhi

arising out of FIR No.297/07 registered under Section 302 read with

Crl. A. No. 838 of 2009 Page 1 of 19
section 34 IPC wherein appellant Deepak has been convicted for the

offence punishable under Section 302 IPC. The appeal is also

directed against the order of sentence dated 10th September, 2009

whereby the appellant has been sentenced to undergo life

imprisonment and to pay a fine of Rs.10000/- and in default of

payment of fine to undergo simple imprisonment for six months.

The co-accused i.e. the father of the appellant has been acquitted

of the charge.

2. The case of the prosecution is that complainant Hans Raj, PW5,

had made a statement to the police, Ex. PW5/A, alleging that on 21st

April, 2007, his father Wazir Singh, i.e., the deceased had gone to

Patiala House Courts to attend a complaint case filed by him against

his brother Sri Kishan i.e., the accused in the present case as well as

his sons Deepak i.e., the appellant, Ram Khiladi and wife of Sri Kishan

and Santosh wife of Kailash. All the aforesaid persons had also gone

to attend the said case on the said date. At about 1.30 pm his father

i.e., the deceased had returned to his house i.e., House No.616, Village

Devli. When Hansraj PW-5 went to meet the deceased, he told him

that he had come back with the aforesaid persons in the same bus and

Crl. A. No. 838 of 2009 Page 2 of 19
when he had got down at Devli bus stand, his son Sri Kishan and

appellant Deepak had abused him and he did not say anything to them

and came back to his house quietly. It is alleged that when

complainant Hans Raj, PW-5, was taking his father i.e., deceased to his

house and reached the door of his house, appellant Deepak and his

father Sri Kishan were standing in front of their house and started

abusing and beating the deceased. On hearing the commotion, both

the sons of Hans Raj-PW5 came out and tried to save the deceased

from the accused persons. In that process, there was a scuffle between

appellant Deepak and Sandeep, PW1. Thereafter appellant Deepak

went to his house while Sri Kishan continued quarrelling with the

deceased. Immediately, Deepak came back with a stick like object in

his hand and from that he took out a “Gupti” and uttered the words that

AAJ DADA KA KAAM TAMAM KAR DETA HU and stabbed in the

stomach of deceased with the said Gupti and at that time co-accused

Sri Kishan had held deceased Wazir Singh from his back. Thereafter

appellant and co-accused ran towards their house and both the sons of

Hans Raj PW-5 brought the deceased to their house and made him lie

on the cot. It is alleged that thereafter Hans Raj PW-5 called 100

Crl. A. No. 838 of 2009 Page 3 of 19
number from his mobile. It is alleged that blood was flowing profusely

from the stomach of the deceased. He was taken to Batra hospital in

the car of a relative, namely, Dharmaveer. The doctor of the said

hospital had declared him as having been brought dead. It is alleged

that Sri Kishan and his son Deepak had committed the murder of

Wazir Singh. On the said statement, IO had made the endorsement

and got registered FIR Ex.PW 11/E against the appellant as well as co-

accused under Section 302/34 IPC. Thereafter, the Additional SHO

Sandeep Byale, IO PW-11, reached the spot with his staff. The crime

team was called at the spot and took photographs Ex. PW11/F1 to F4.

The blood, earth control, blood samples were lifted from the spot by

the I.O. PW-11 and the same were seized by preparing memos

Ex.PW5/D. The I.O. PW-11 also seized one mattress, bed-sheet from

the cot by preparing memo Ex. 11/G. The I.O. PW-11 also prepared

the site plan and thereafter went for the search of appellant and co-

accused with Hans Raj PW-5.

3. As per prosecution case, appellant Deepak as well as co-accused

Sri Kishan were arrested on the same day i.e., 21st April, 2007 at Holi

Chowk, Devli Gaon, New Delhi by the Investigating Officer PW-11

Crl. A. No. 838 of 2009 Page 4 of 19
vide arrest memo Ex. PW-5/B and Ex. PW-5/C respectively. On

interrogation, they had made separate disclosure statements PW 5/E &

PW 5/F respectively. On the pointing of appellant-Deepak alleged

weapon of offence Gupti Ex.P-1 was recovered from his house which

he had kept beneath the stairs of his house i.e., house No.499 A, Devli

village, which was seized vide Ex.PW-5/B. After completing

necessary formalities in this regard, postmortem examination of

deceased was got done at AIIMS. The weapon of offence Ex.P-1

which was seized during investigation was also sent to the concerned

Doctor who had conducted the postmortem examination of deceased

and his opinion was also taken in this regard.

4. After completion of necessary investigation, a report u/s 173

Cr.P.C was filed before the learned M.M., Delhi. Thereafter case was

committed to the Sessions court where charge was framed against the

accused persons for having committed the offence punishable u/s

302/34 IPC. The appellant and the co-accused had pleaded not guilty

to the same and claimed trial and thus were tried before the learned

Additional Sessions Judge, Delhi.

Crl. A. No. 838 of 2009 Page 5 of 19

5. The prosecution in all had examined 22 witnesses. Out of which

Sandeep PW-1, Prateek PW-2 and complainant Hans Raj PW-5 were

the alleged eye witnesses to the occurrence. Remaining evidence

relates to police and medical witnesses.

6. Incriminating evidence was put to the appellant as well as to the

co-accused in their statement u/s 313 Cr.P.C They had denied the

same and stated that they were innocent persons and were falsely

implicated. The appellant also stated that Gupti Ex.P1 and blood had

been planted upon him.

7. The ocular witnesses i.e., Sandeep PW-1, Prateek PW-2 and

Hansraj PW-5, did not support the prosecution case and denied having

seen the alleged occurrence. The learned Addl. Sessions Judge

relying on circumstantial evidence convicted the appellant Deepak for

having committed the offence u/s 302 IPC whereas his father i.e., the

co-accused Sri Kishan was acquitted.

8. Learned counsel for the appellant has contended that the eye

witnesses of the prosecution i.e., Sandeep PW-1, Prateek PW-2 and

Hans Raj PW-5 did not support the case of prosecution and were

declared hostile and were cross examined at length by the APP.

Crl. A. No. 838 of 2009 Page 6 of 19
Despite lengthy cross-examination, nothing relevant has come out

which could connect the appellant with the alleged occurrence. It is

contended that the circumstantial evidence relied upon by the Addl.

Sessions Judge is common for the appellant and the co-accused Sri

Kishan. On the same set of evidence, appellant has been convicted

while the co-accused has been acquitted.

9. It is contended that the learned Addl. Sessions Judge, New Delhi

has relied upon PCR information Ex. PW-9/A giving the name of

appellant as one of the assailants. It is contended that the learned Addl

Sessions Judge has also relied upon the recovery of weapon of offence

i.e., Gupti Ex.P1 alleged to have been recovered at the instance of

appellant. It is contended that the witness to the alleged recovery are

complainant Hansraj PW-5 and SI Om Parkash, PW-21 in whose

presence the appellant is alleged to have got recovered Gupti Ex.P1

and thereafter, same was seized by the IO PW-21 vide seizure memo

Ex.PW-21/B. It is contended that Hansraj PW-5 has not supported the

alleged recovery. As per his deposition, no recovery was effected at

his instance and police got his signatures on blank papers. It is further

contended that as per testimony of SI Om Parkash, PW-21 the alleged

Crl. A. No. 838 of 2009 Page 7 of 19
recovery was effected before recording of disclosure statement

Ex.PW-5/F of appellant Deepak. It is contended that even the

evidence of IO PW-11 is also not believable in this regard. It is

contended that Dr. Chittaranjan Behera PW-8 had conducted the

postmortem examination on the body of deceased on 22.04.2007 vide

report Ex.PW 8/A. As per prosecution case on the said date, at noon

time weapon of offence Gupti ExP1 was sent to the said doctor in a

sealed packet. The said doctor has deposed that on opening the said

packet, a wooden case containing Gupti was found which was having

„dried reddish stains‟. It is contended that in the sketch Ex.PW-21/A,

seizure memo Ex.PW-21/B which were prepared by the IO at the time

of alleged seizure of weapon of offence, there is no mention of such

stains. Even in the deposition of SI Om Prakash, PW-21, IO PW-11

nothing in this regard has come. It is contended that in these

circumstances, the alleged recovery of Gupti Ex.P1 becomes doubtful.

It is further contended that the said piece of evidence cannot be relied

upon and the chain of circumstances relied upon by the learned Addl.

Sessions Judge to convict the appellant breaks there. It is further

contended that when there is a doubt in the recovery of Gupti Ex.P1,

Crl. A. No. 838 of 2009 Page 8 of 19
the benefit of same ought to have been given to the appellant. It is

further contended that disclosure statement Ex. PW-5/E of co-accused

Sri Kishan was recorded prior to recording of disclosure statement of

appellant Ex. PW-5/F. In the disclosure statement of Sri Kishan Ex.

PW-5/E he had already stated to the police that appellant-Deepak had

kept Gupti in the house as such the place of recovery was already in

the knowledge of Investigating Officer. In these circumstances, the

alleged recovery at the instance of appellant has no meaning.

10. Learned APP has argued that the name of appellant has come in

PCR information Ex. PW-9/A, the second call which was received at

1310 hrs. It is further contended that litigation was going on between

the deceased Wazir Singh and his son Sri Kishan as well as grandsons

Deepak i.e., appellant and Ram Khiladi as such there was a motive to

eliminate him. It is further contended that there is no doubt about the

alleged recovery of Gupti Ex.P1 and the evidence in this regard does

not create any doubt as is contended. The dried reddish stains were

found on the Gupti Ex.P1 as is evident from the testimony of Dr.

Chittaranjan Behera PW-8. As per CFSL report Ex.PW-9/B blood is

detected on Gupti Ex.P1 and as per CFSL report Ex.PW-10/A the

Crl. A. No. 838 of 2009 Page 9 of 19
blood group is „A‟ which tallies with the blood group of deceased. Dr.

Chittaranjan PW-8 who has conducted the postmortem examination on

the body of deceased has opined that injury no.1 on the body of

deceased could be sustained by the Gupti.

11. It is contended that there are documents on record i.e., complaint

Ex. PW17/B dated 25th July, 2006 of deceased Wazir Singh filed

against co-accused Sri Kishan and his family including the appellant

before ACMM, New Delhi to the effect that they were harassing him

and wanted to reside in the property of the deceased. It is contended

that there are other complaints of deceased i.e., Ex.PW 22/B to Ex.PW

22/D against his family members including the appellant and from the

said complaints motive of appellant to commit the alleged occurrence

is clearly established. It is contended that on the pointing of Hans Raj

PW-5, IO PW11 had apprehended the appellant and co-accused. It is

further contended that the learned Addl. Sessions Judge has rightly

convicted the appellant on the basis of circumstantial evidence

established against the appellant and the appeal is liable to be

dismissed.

Crl. A. No. 838 of 2009 Page 10 of 19

12. We have heard learned counsel for the parties at length and

perused the material on record.

13. There are three eye witnesses to the alleged occurrence i.e.

Sandeep PW-1, Prateek PW-2, both sons of Hans Raj PW-5. The

deceased Wazir Singh was the father of Hans Raj PW5. The aforesaid

prosecution witnesses have not supported the case of the prosecution in

any manner. Sandeep, PW-1 and Prateek, PW-2 were confronted with

their statements Ex.PW1/A & Ex.PW 2/A respectively alleged to have

been made by them to police. The witnesses have denied having made

any such statements to the police. The complainant Hans Raj PW-5

was also confronted with the statement Ex.PW 11/C alleged to have

been made to the police on the basis of which FIR Ex.PW-11/E was

registered. He has also denied having made any such statement to the

police. He has deposed that police got a number of blank papers

signed from him. There is nothing in the evidence of the alleged eye

witnesses by which it can be said that appellant had caused the alleged

occurrence.

14. The circumstantial evidence relied upon by the prosecution is

PCR form Ex.P-9/A and Ex.PW 15/A, arrest of the accused persons at

Crl. A. No. 838 of 2009 Page 11 of 19
the instance of complainant Hans Raj PW-5, Blood stained Gupti

Ex.P1 which is alleged to have been recovered from beneath of the

staircase from the house of appellant at his instance. The opinion

Ex.PW-8/B of Dr Chitranjan Behera about weapon of offence and

CFSL report Ex.PW-10/A as per which blood group `A‟ is found on

the Gupti which is that of deceased.

15. As per PCR form Ex.15/A, on 21st April, 2007 at about 12.41

pm, Head Constable Mahavir PW-15 had received a telephone call

from Hans Raj, PW-5, phone no.9968199212, who had informed about

a quarrel at Holy Chowk, Devli village regarding stabbing of father of

caller by a knife. HC Mahavir PW-15 transmitted the call details to

wireless operator and reduced the said information into writing vide

PCR form Ex. PW15/A. It may be noticed that in the said information

name of the person having stabbed is not given. As per prosecution

case, the said message was transmitted to the PCR South Zone Vehicle

Eagle 47. As per recording in PCR form Ex. PW9/A, under the

heading of action taken by the police in the PCR form, it is stated

therein that the police official posted at E-47 had met Hans Raj PW-5

at the spot and was told by him that his father Wazir Singh aged 87

Crl. A. No. 838 of 2009 Page 12 of 19
years had been stabbed by the grandsons and the name stated therein

are Srikishan, Deepak and Ram Khiladi. The said information

recorded in the PCR form is contrary to the deposition of ASI Om

Prakash PW-19 who at the relevant time was posted in the PCR South

Zone Eagle 47. As per his deposition, on reaching the spot, injured

was not found and he was informed that it was a property dispute

between the family members. In these circumstances, even the

aforesaid information recorded in Ex.PW19/A cannot be relied upon.

The other two entries of PCR form Ex. PW9/A are recorded at 1359

hours and 1442 hours. As per information record at 1359 hours, it is

stated that at Batra Hospital, CMO informed that Wazir Singh aged 87

years was brought dead in the hospital. The seat of injury is also stated

therein. In the said information, name of accused persons is not

mentioned. The other information was recorded at 1442 hours wherein

it was recorded that caller had informed that incident had occurred five

minutes back and his father had been stabbed by khukri by his son Sri

Kishan and the two sons Deepak and Ram Khilari.

16. Further the case of the prosecution is that on 21st April, 2007,

appellant and co-accused were apprehended at 11 pm at the instance of

Crl. A. No. 838 of 2009 Page 13 of 19
Hans Raj PW-5. It is stated that appellant disclosed that he could get

the weapon of offence Gupti Ex.P1 recovered. Thereafter, he led the

police party to his house and got recovered the weapon of offence

Gupti Ex.P1 from beneath the staircase. The Gupti Ex.P-1 was seized

by the IO PW-11 in the presence of SI Om Prakash PW-21 and PW-5

Hans Raj. Hans Raj PW-5has not supported the recovery of Gupti Ex.

P-1. SI Om Prakash PW-21 has deposed that after conducting the

personal search of appellant Deepak and co-accused Sri Kishan, vide

memo Ex.PW-5/B and Ex.PW-5/A respectively, they led the police

party to House No.499A, Devli Village and the appellant got recovered

Gupti Ex.P-1 beneath the staircase of their house. Thereafter, sketch

of Gupti was prepared Ex.PW-21/A which was also signed by him and

Gupti was also seized vide Ex.PW-21/B and it was sealed with the

seal of SB. Thereafter, IO PW-11 recorded the disclosure statement

of appellant Deepak and Sri Kishan signed their Ex.PW.5/F and

Ex.PW.5/E respectively and he also signed both the disclosure

statements. Thereafter, they came back to police station along with the

case property.

Crl. A. No. 838 of 2009 Page 14 of 19

As per the above deposition of SI Om Prakash PW-11, the

alleged recovery was effected prior to recording of disclosure

statement Ex. PW 5/F of appellant Deepak, which is no recovery in the

eyes of law as such is not admissible under Section 27 of the Indian

Evidence Act. Further he has nowhere stated that Gupti Ex.P1 was

having reddish stains. The Gupti Ex. P1 was sent to Dr. Chitranjan

Behera PW-8 for seeking his opinion on the weapon offence. The said

witness has categorically stated in his evidence that Gupti Ex.P-1 was

having „dried reddish stains‟ and he recorded the same in report Ex.

PW-8/B. It is also an admitted position that no finger prints were lifted

from the weapon of offence i.e. Gupti Ex.P-1 before the same was

seized. It is also admitted position that in the sketch Ex.PW 21/A,

seizure memo it is not mentioned that Gupti was having „dried reddish

stains‟ on any portion of it. After reading the evidence it is noticed

that after sealing the pulanda and seizing the weapon of offence, the

seal after use was not handed over by the IO to Hans Raj PW-5 or to SI

Om Praksh PW-21.

17. ACP Sandeep Bayala, PW-11 was the additional SHO of P.S

Ambedkar Nagar at the relevant time and was the IO of the case. As

Crl. A. No. 838 of 2009 Page 15 of 19
per his deposition, appellant had made a disclosure statement Ex.PW-

5/F and had disclosed that he could get recovered the weapon of

offence. Thereafter, he had led the police party to House No. 499-A,

Devli Village and got recovered Gupti Ex.P1 beneath the staircase of

the aforesaid house which was seized vide seizure memo Ex. PW-21/B

and he had proved his signature on the disclosure statement Ex.PW-

5/F. In the seizure memo Ex.PW-21/B, it is clearly stated that before

seizing, Gupti was checked. It is no where recorded in the said memo

that Gupti was having „dried reddish stains‟. Even in the sketch Ex.

PW 21/A of Gupti, Ex.P1 there is no mention of „dried reddish stains‟.

Even in the evidence, it is not so stated by him. IO PW-11 has also

stated in the evidence that he did not lift any finger prints from Gupti

Ex.P1.

18. In view of evidence discussed above, different versions are

coming about alleged recovery of Gupti Ex.P1. The complainant

Hans Raj PW-5 has denied that the appellant got recovered the alleged

weapon of offence Ex.P1 under the staircase of his house no.499,

Devli Village. According to SI Om Prakash PW-21, Gupti Ex.P1, was

recovered first and thereafter disclosure statement Ex.PW-5/F was

Crl. A. No. 838 of 2009 Page 16 of 19
recorded. In these circumstances, the recovery of weapon of offence is

not admissible u/s 27 of the Evidence Act. Even if the evidence of

aforestated witnesses is ignored, the testimony of IO PW-11 also does

not inspire confidence. IO PW-11 in his deposition has stated that

after sealing the pulanda, he has handed over the seal to SI Om

Parkash PW-21 but the said fact is not recorded in the seizure memo

Ex. PW-21/B. As noted above, it is nowhere stated in the sketch of

Gupti Ex.P1 or in the seizure memo Ex. PW-21/B of Gupti that the

same was having dried reddish stains as is stated by Dr. Chitranjan

Behera PW-8. Dr. Chitranjan Behera PW-8, has noticed the „dried

reddish stains‟ on Gupti Ex.P-1 on opening the sealed pulanda, as is

recorded in Ex.PW-8/B as well as in his deposition before court. Had

the said stains been there at the time of alleged recovery, SI Om

Prakash PW-21 as well as IO PW-11, who had seized the same, would

not have escaped their attention. The stand of appellant is Gupti Ex.P1

and blood stains are planted. In view of the above, it cannot be said

that recovery of Gupti Ex.P1 is established by the prosecution beyond

doubt.

Crl. A. No. 838 of 2009 Page 17 of 19

19. It may also be mentioned that disclosure statement of co-accused

Sri Kishan Ex. PW-5/E was recorded prior to disclosure statement Ex.

PW-5/F of appellant Deepak and in the said disclosure statement, place

of recovery had already come. Instead of acting upon the said

disclosure statement, IO PW-11 recorded the disclosure statement Ex.

PW-5/F of the appellant and thereafter proceeded for recovery

pursuant to said disclosure statement. In these circumstances, even

otherwise the said disclosure statement Ex. PW-5/F leading to alleged

recovery is not admissible in evidence.

20. As per CFSL report Ex. PW-10/A blood group „A‟ is detected

on Gupti Ex.P1 which tallies with blood group of deceased. When the

recovery of Ex.P1 is doubtful, the said report Ex. PW-10/A is of no

help to prosecution.

21. In view of above discussion, no reliance can be placed on the

said circumstantial evidence of alleged recovery of weapon of offence

Gupti Ex.P1. There are documents on record to show that there was

property dispute between deceased and appellant and his son Sri

Kishan co-accused and his family including appellant. In the absence

of material evidence on record, evidence regarding motive, name of

Crl. A. No. 838 of 2009 Page 18 of 19
appellant coming in PCR form Ex. PW-9/A is not sufficient to convict

the appellant.

22. Considering the overall circumstantial evidence, appellant

deserves to be given the benefit of doubt. The judgment dated 29th

August, 2009 and the order of sentence dated 10th September, 2009

passed against the appellant are set aside. Accordingly, appeal is

allowed and the appellant-Deepak stands acquitted by giving him the

benefit of doubt. He be released forthwith if not required in any other

case.

VEENA BIRBAL, J

BADAR DURREZ AHMED, J
August 10, 2011
ssb

Crl. A. No. 838 of 2009 Page 19 of 19