Allahabad High Court High Court

Hussain Ali vs State Of U.P. on 29 July, 2003

Allahabad High Court
Hussain Ali vs State Of U.P. on 29 July, 2003
Equivalent citations: 2004 CriLJ 1340
Author: U Tripathi
Bench: U Tripathi, V Singh


JUDGMENT

U.S. Tripathi, J.

1. This appeal from Jail has been preferred against the judgment and order dated 18-10-1997 passed by VIth Additional Sessions Judge, Meerut in Sessions Trial No. 1096 of 1994 convicting the appellant Hussain Ali under Sections 302, 376 and 201, IPC and sentencing him to imprisonment for life and fine of Rs. 3,000/-under Section 302, IPC, and R.I. for a period of 10 years and fine of Rs. 2,000/- under Section 376, IPC and R.I. for a period of three years and fine of Rs. 1,000/- under Section 201, IPC. In default of payment of fine he further sentenced the appellant to undergo R.I. for a period of two years, one year and six months respectively on each count.

2. The prosecution story, briefly stated, was as under :–

The appellant and Ved Prakash (P.W. 2) were residents of village Abdullahpur, P.S. Bhawanpur, district Meerut. Ved Prakash (P.W. 2) had a daughter Km. Sarvesh aged about 8 years. Bhimsen (C.W. 1) aged about 10 years was his younger brother. Bharat Singh (P.W. 1) was his elder brother. Appellant Hussain Ali used to ply a rickshaw on hire.

On the evening of 6-4-1992 at about 8 p.m. Ved Prakash (P.W. 2) along with his daughter Km. Savesh and younger brother Bhimsen (C.W. 1) had gone to Nauchandi fair. Ved Prakash (P.W. 2) had hired rickshaw of appellant for going to and coming back from Nauchandi fair. Ved Prakash (P.W. 2) , his daughter Km. Sarvesh and brother Bhimsen (C.W. 1) had boarded the rickshaw of the appellant at the Tea stall of one Nishu. They started for Nauchandi fair at about 8 pm. The appellant was also seeing mela along with Ved Prakash and others parking his rickshaw at the stand. While they were seeing fair, Ved Prakash (P.W. 2) was arrested by the police of P.S, Nauchandi in the said fair at about 12 in the night in a case under Section 60 Excise Act. When Ved Prakash (P.W. 1) was arrested, he asked appellant Hussain Ali to take back his brother Bhimsen (C.W. 1) and his daughter Km. Sarvesh to his house. Hussain Ali took Km. Sarvesh on his shoulders and proceeded with Bhimsen (C.W. 1) . At some distance he asked Bhimsen (C.W. 1) to see his brother Ved Prakash. Bhimsen (C.W. 1) went to the place where his brother Ved Prakash was arrested, but he did not find him there. He again returned to the place where he had parted with the company of appellant, but the appellant and his niece Km. Sarvesh were not found there. He searched them in the ‘Mela’ in the night, but they could not be traced out. At about 1.40 a.m. in the night the appellant Hussain Ali was seen by Prem Singh (P.W. 3) near Military farm pulling the rickshaw and Gulsher was sitting on the rickshaw taking Km. Sarvesh in his laps. Prem Singh (P.W. 3) was in search of a conveyance to go to his village Abdullapur. He asked rickshaw puller to stop the rickshaw, but rickshaw was not stopped.

Bhimsen (C.W. 1) could not trace out the appellant and Km. Sarvesh in the ‘Mela’. In the morning he came back to his house and narrated the entire story, to his elder brother Bharat Singh (P.W. 1) . Thereafter, Bharat Singh (P.W. 1) along with Ram Phal, Shivraj Singh and Dharamveer of his village started searching Km. Sarvesh. When he reached near Nala and Ber tree he observed clothes of Km. Sarvesh hanging on Ber tree. When he came near Nala he saw that dead body of Km. Sarvesh was lying in the Nala. There were injuries on the dead body and blood was oozing out from the vagina. He suspected that Km. Sarvesh was murdered after committing rape on her. Thereafter, he prepared report (Ext. Ka-1) and came to police station Bhawanpur where he lodged report at 11.40 a.m. on 7-4-1992.

3. Chik, F.I.R. (Ext. Ka-5) was prepared by Head Constable Sohan Pal Singh (P.W. 8) , who made an endorsement of the same at G.D. report (Ext. Ka-6) and registered a case under Sections 302, 201 and 376 IPC and Section 3(1)(xii) S.C. and S.T. (Prevention of Atrocities) Act.

4. Investigation of the case was taken up by Sri Ahmad Hussain (P.W. 9) . The I.O. interrogated the complainant Bharat Singh (P.W. 1) at the police station and reached the spot along with police force. The dead body of deceased was lying in the Nala. He conducted inquest of the dead body and prepared inquest report (Ext. Ka-7) and other relevant papers (Ext. Ka 8 to Ka-11). He sealed the dead body and handed over to Constable Kanchhid Singh (P.W. 7) for taking it to mortuary. The I.O. inspected place of occurrence and prepared site plan (Ext. Ka. 12). He searched the appellant, but he could not be traced. During investigation name of Gulsher also came into light.

5. The autopsy on the dead body of Km. Sarvesh was conducted on 7-4-1992 by Dr. Mahesh Kumar Arya (P.W. 6) , who found lacerated wound on the vagina, abrasions and contusions on the various parts of the body and cause of death due to asphyxia, as a result of strangulation. He prepared post mortem report (Ext. Ka-5).

6. The I.O. apprehended Gulsher on 8-4-1992, who confessed to get the clothes of deceased recovered. On the pointing of Gulsher clothes of deceased were recovered from Ber grove. Thereafter, appellant Hussain Ali was also apprehended and on his pointing out some clothes of deceased were also recovered. The I.O. prepared site plan of the places of recovery (Ext. Ka-14 and Ka-15).

7. On 7-4-1992 the appellant also made extra judicial confession before Roop Chand (P.W. 4) and Dr. Rishipal Gautam (P.W. 5) . The I.O. completed remaining investigation and challaned the appellant and Gulsher under Sections 376, 302, 201, IPC and 3(1)(xii) S.C. and S.T. (Prevention of Atrocities) Act, vide charge sheet (Ext. Ka-18).

8. Cognizance of the case was taken by Magistrate, who committed the case to the Court of Sessions.

9. The appellant and Gulsher were charged with the offences punishable under Section 302 read with Ss. 34, 201 and 376, IPC. The appellant pleaded not guilty and contended that he was apprehended at Hathras and was falsely implicated in this case.

10. The prosecution in support of its case examined Bharat Singh (P.W. 1), Ved Prakash (P.W. 2), Prem Singh (P.W. 3), Roop Chand (P.W. 4), Dr. Rishipal Gautam (P.W. 5) . Dr. Mahesh Kumar Arya (P.W. 6) , Constable Kanchhid Singh (P.W. 7) , Head Constable Sohan Pal Singh (P.W. 8) , Sub Inspector Ahmad Hussain (P.W. 9) and Dr. R.K. Misra (P.W. 10) , Bhim Sen and Constable Mahipal Singh were examined by the Court as C.W. 1 and C.W. 2.

11. The learned Sessions Judge on considering the circumstantial evidence relied on by the prosecution held that the prosecution had successfully proved that Ved Prakash had entrusted Km. Sarvesh to the appellant on the night of occurrence at Nauchandi fair to take her back to his house. The appellant was seen taking Km. Sarvesh in a rickshaw and thereafter she was not seen alive. The medical evidence shows that rape was committed on Km. Sarvesh and thereafter, she was strangulated to death. The above circumstances taken together established the guilt of the appellant, for the offence punishable under Sections 376, 302 and 201, IPC . He further held that the participation of Gulsher was doubtful and he was entitled to benefit of doubt. With these finding he acquitted co- accused Gulsher, but convicted and sentenced the appellant as mentioned above.

12. Aggrieved with his above conviction and sentence, the appellant has sent this appeal from Jail.

13. We have heard Sri Apul Misra, Amicus Curiae for the appellant and learned A.G.A. for the respondent and have perused the evidence on record.

14. In this case there is no direct evidence and the case is based on circumstantial evidence.

15. As held by the Apex Court in the case of Bodhraj alias Bodha v. State of J & K, (2002) 8 SCC 45 : (2002 Cri LJ 4664 : AIR 2002 SC 3164), there is no doubt that conviction can be based solely on circumstantial evidence, but it should be tested by touch stone of law relating to circumstantial evidence laid down by Supreme Court in Hanumant Govind Nargundkar case, AIR 1952 SC 343 : (1953 Cri LJ 129).

16. It is settled law that where a case rests squarely on circumstantial evidence, the inference of guilt can be justified only when all the incriminating facts and circumstances are found to be incompatible with the innocence of the accused or guilt of any other person (see Hukum Singh v. State of Rajasthan, AIR 1977 SC 1063 : (1977 Cri LJ 639), Eradu v. State of Hyderabad, AIR 1956 SC 316 : (1956 Cri LJ 559), Earabhadrappa v. State of Karnataka, AIR 1983 SC 446 : (1983 Cri LJ 846), State of U.P. v. Sukhbasi, AIR 1985 SC 1224 : (1985 Cri LJ 1479), Balwinder Singh v. State of Punjab, AIR 1987 SC 350 : (1987 Cri LJ 330), Ashok Kumar Chatterjee v. State of M.P., AIR 1989 SC 1890 : (1989 Cri LJ 2124). In Bhagat Ram v. State of Punjab, AIR 1954 SC 621 : (1954 Cri LJ 1645), it was laid down that where the case depends on the conclusion drawn from circumstances the cumulative effect of the circumstances must be such” as to negative the innocence of the accused and bring home the offences beyond any reasonable doubt.

17. Further the Apex Court in the case of C.C, ChengaReddyv. State of A.P., (1996) 10 SCC 193 : (1996 Cri LJ 3461 : AIR 1996 SC 3390) observed as below (Para 4) :–

“In a case based on circumstantial evidence, the settled law is that the circumstances from which the conclusion of guilt is drawn should be fully proved and such circumstances must be conclusive in nature. Moreover, all the circumstances should be complete and there should be no gap left in the chain of evidence. Further, the proved circumstances must be consistent only with the hypothesis of the guilt of the accused and totally inconsistent with his innocence.”

18. In Padala Veera Reddy v. State of A.P., AIR 1990 SC 79 : (1990 Cri LJ 605), it was laid down that when case rests upon circumstantial evidence, such evidence must satisfy the following tests (Para 10) :

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

(2) those circumstances should be of a definite tendency unerringly pointing guilt of the accused;

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

(4) the circumstantial evidence in order to sustain conviction must be complete and incapable of explanation of any other hypothesis than that of guilt of the accused and such evidence should not only be consistent with the guilt of the accused but should be inconsistent with his innocence.”

19. In State of U.P. v. Ashok Kumar Srivastava, (1992) 2 SCC 86 : (1992 Cri LJ 1104 : AIR 1992 SC 840), the Apex Court pointed out that great care must be taken in evaluating circumstantial evidence and if the evidence relied on is reasonable capable of two inferences, the one in favour of the accused must be accepted. It was also pointed that the circumstances relied upon must be found to have been fully established and the cumulative effect of all the facts so established must be consistent only with the hypothesis of guilt.

20. In Hanumant Govind Nargundkar v. State of M.P., AIR 1952 SC 343 : (1953 Cri LJ 129), the Apex. Court observed thus (Para 10):

“It is well to remember that in cases where the evidence is of a circumstantial nature, the circumstances from which the conclusion of guilt is to be drawn should be in the first instance be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete with the innocence of the accused and it must be such as to show that within all human probability the act must have been done by the accused.”

21. The Apex Court after considering various decisions held in the case of Sharad Birdhi Chand Sarda v. State of Maharashtra, AIR 1984 SC 1622, that before conviction be based on circumstantial evidence the following conditions must be fully established. They are (Para 152) :

(1) the circumstances from which the conclusion of guilt is to be drawn should be fully established. The circumstances concerned must or should and not may be established.

(2) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hy-pothesis except that the accused is guilty;

(3) the circumstances should be of a conclusive nature and tendency;

(4) they should exclude possible hypothesis except the one to be proved; and

(5) there must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused.

22. In the instant case the evidence was held by the prosecution on following circumstances :–

(1) The deceased along with her father, uncle and appellant Hussain Ali had come to Nauchandi fair in the night of 6-4-1992 where police arrested her father and on the direction of her father, the appellant took her to leave her at her house.

(2) The appellant was last seen in the company of deceased in the mid night being taken by the appellant and co-accused Gulsher in rickshaw.

(3) The appellant and co-accused made extrajudicial confession before Roop Chand and Dr. Rishipal Gautam (P.Ws. 4 and 5) on 7-4-1992 at about 9.30 p.m. and admitting their guilt they told that they committed rape on the deceased and thereafter, murdered her and requested them (P.Ws. 4 and 5) to help them.

(4) On the pointing out of the appellant and co-accused clothes, chappals and sandal of the deceased were recovered and there were stains of blood and semen on the clothes of the appellant and co-Accused.

(5) The medical evidence disclosed that the death of deceased was caused by strangulation and prior to her death, rape was committed on her.

(6) Scratches were found on the penis of co-accused Gulsher, which were caused on account of commission of rape.

23. The trial Court on considering evidence of the witnesses held that circumstances No. 1, 2 and 5 were established and circumstances No. 3 and 4 where not reliable.

24. On the submission of the learned counsel for the parties, we find that the trial Court based on the conviction of the appellant on the following circumstances :–

(1) Ved Prakash (P.W. 2) father of the deceased along with his younger brother Bhimsen (C.W. 1) and the deceased had hired rickshaw of the appellant for going to and coming back from Nauchandi fair in the night of 6-4-1992 and the appellant had taken them from Tea Stall of Nishu to Nauchandi fair in the said night on his rickshaw.

(2) In Nauchandi fair when Ved Prakash (P.W. 2) father of deceased was arrested by police in a case under Excise Act, he asked the appellant to take back the deceased and his younger brother Bhimsen (C.W. 1) to his house in his rickshaw.

(3) The appellant took custody of the deceased in the night of 6/7-4-1992, and got seated her on his shoulder and asked Bhimsen (C.W. 1) to trace out his brother Ved Prakash (P.W. 2) .

(4) On going of Bhimsen (C.W. 1) the appellant took the deceased in his rickshaw and proceeded from Nauchandi fair.

(5) In the same night at about 1.40 a.m. the appellant was last seen pulling the rickshaw and taking the deceased near military farm by Prem Singh (P.W. 3) and on the call given by Prem Singh the rickshaw was not stopped.

(6) Thereafter, the deceased did not return to her house till morning and when she was searched by her uncle Bharat Singh (P.W. 1) and other villagers her dead body was found in the Nala near Ber grove.

(7) The medical evidence disclosed the symptoms of forcible rape on the deceased prior to her death and that she was strangulated to death.

25. We have to consider whether the above circumstances have been established and cumulative effect of above circumstances leads to one and the only conclusion that the appellant and appellant alone had committed rape on the deceased and thereafter murdered her.

26. On the circumstance Nos. 1, 2 and 3 there is evidence of Ved Prakash (P.W. 2), Bharat Singh (P.W. 1) and Bhim Sen (C.W. 1), Ved Prakash (P.W. 2) , the father of the deceased stated that on the night of 6-4-1992 he had come to see Nauchandi fair from his village. His daughter Km. Sarvesh and younger brother Bhimsen (C.W. 1) had also come to see Mela along with him. He had hired rickshaw of the appellant Hussain Ali (of his village) for going to and coming back from said fair at the Tea Stall of Nishu. He started from his village at about 8 p.m. and on reaching Nauchandi he was busy in seeing Mela. At about mid night he was arrested by the police. When he was arrested by the police he asked Hussain Ali appellant to take back the deceased and his younger brother Bhimsen to their house. He was released by the police on next day.

27. Bharat Singh (P.W. 1) stated that on the night of 6-4-1992 at about 8 pm. his younger brother Ved Prakash (P.W. 1) Bhimsen (C.W. 1) aged about 10 years and niece Km. Sarvesh aged about 8 years had gone to see Nauchandi fair on the rickshaw of the appellant. The rickshaw was hired at the Tea Stall of Nishu for going to and coming back from Nauchandi fair. They did not return home in the night. On the morning his brother Bhimsen came at about 8 am. and told that Ved Prakash was arrested by the police in the Mela under suspension of being intoxicated. Ved Prakash had asked Hussain Ali to leave children to their home, but after taking Ved Prakash by police the appellant asked him to see Ved Prakash and the appellant took the deceased on his shoulders. Ved Prakash did not meet him and when he returned, he also found Km. Sarvesh deceased and the appellant missing. On getting above information he (Bharat Singh) along with Ram Phal, Sukhveer, Shivraj Singh, Dharamveer and several other persons of the village started searching Km. Sarvesh. When they reached near Ber grove near the Nala, clothes of Km. Sarvesh were seen hanging on Ber tree. When they came near Nala they saw dead body of deceased. He suspected that deceased was murdered after committing rape on her, as blood was oozing out from her vagina. He prepared report of the occurrence, came to the police station Bhawanpur, district Meerut and lodged report. After lodging report he met Prem Singh, who told him that he was returning back from Nauchandi fair on foot and saw the appellant Hussain Ali near Military Farm coming on rickshaw taking a girl and when he asked to stop the rickshaw, it was not stopped. Gyan Chandra and Jai Prakash also told that Hussain Ali appellant was taking the deceased Km. Sarvesh in a riskshaw and Gulsher was also sitting.

28. Bhimsen (C.W. 1) stated that on the night of 6-4-1992 he along with his brother Ved Prakash and niece Km. Sarvesh had gone to see Nauchandi fair from his village Abdullapur. The rickshaw of appellant was hired at the Tea Stall of Nishu. They started from the village at about 8 pm. and reached Nauchandi fair at about 9 pm. They ate apple and orange and enjoyed Jhoola and thereafter were seeing Mela. At about 12 midnight the police apprehended his brother Ved Prakash, Hussain Ali was also with them and he had parked his rickshaw at the stand. When Ved Prakash was arrested by the police he asked Hussain AH, appellant to leave children at their house. Thereafter he was walking with the appellant. The appellant had taken Km. Sarvesh on his shoulders. Thereafter, Hussain Ali asked him to see his brother. He went to the place whether his brother was arrested by the police, but did not find him there. He returned at the place where he had left the appellant and Km. Sarvesh, but did not find them there. Thereafter, he was searching them in the Mela, but they could not be traced out. He remained in the Mela till morning, but no person of his village met him there. Thereafter, he came to his house and narrated the entire story to his brother Bharat Singh (P.W. 1).

29. Ved Prakash (P.W. 2) is the father of deceased, Bhimsen (C.W. 1) is the uncle of deceased and Bharat Singh (P.W. 1) is the other uncle of deceased. There is categorical evidence of Ved Prakash (P.W. 2) and Bhimsen (C.W. 1) that they had come to Nauchandi fair in the night of occurrence on the rickshaw of the appellant. It is not disputed that the appellant belonged to the village of the above witnesses. Therefore, it was but natural for Ved Prakash to hire the rickshaw of the appellant for going to and coming back to Nauchandi fair. An attempt was made from the side of appellant to show that he was not pulling rickshaw on hire and he was a truck driver. A photo copy of driving license was also filed before the trial Court. The trial Court has considered this aspect and found that the license did not appear genuine. Assuming that the appellant was licensed driver, it does not mean that he could not ply rickshaw on hire No. enmity, ill will or grudge of the above witnesses with the appellant has been suggested or proved. There is nothing in their evidence to suggest that they had any ground to depose falsely against the appellant that too at the cost of honour and dignity of minor female child. Thus, from the above evidence it is established that the deceased has come to Nauchandi fair in the night of occurrence along with her father Ved Prakash and uncle Bhimsen (C.W. 1) in the rickshaw of the appellant, which was pulled by him (appellant). It is also clear from the evidence of Ved Prakash (P.W, 2) and Bhimsen (C.W. 1) that the appellant had parked his rickshaw at the stand and was seeing Mela along with Ved Prakash, Bhimsen (C.W. 1) and the deceased.

30. The case of the prosecution was that Ved Prakash (P.W. 2) was arrested by the police in Nauchandi fair in a case under Excise Act and when he was arrested, he asked the appellant to take back the children (Bhimsen aged about 10 years and Km. Sarvesh aged about 8 years) to their house in his rickshaw. Constable Mahipal Singh (C.W. 2) stated on the basis of register No. 4 (Crime Register) that on 7-4-1992 Sub Inspector Mahesh Chandra of P.S. Nauchandi had arrested Ved Prakash, S/o Baljeet, R/o Abdullahpur, P.S, Bhawanpur, district Meerut in case crime No. 157 of 1992 under Section 60 Excise Act at Rajendra Nagar, Nauchandi. He was brought to police station Nauchandi at 2.10 am. The report of the case (Ext. C.I.) was prepared by Constable Kure Singh with whose hand writing he was well acquainted. Kure Singh had made endorsement of said case at G.D. report (Ext. C-2). Thus, the documentary evidence (Exts. C-1 and C-2) proved that Ved Prakash (P.W. 2) was arrested by the police of P.S. Nauchandi in Nauchandi fair on the night of 6/7-4-1992. Ved Prakash (P.W. 2) had also stated that he was released by the police at mid day on next day. Mahipal Singh (C.W. 2) stated in his cross-examination that time of arrest of Ved Prakash was shown in the register at 1.35 am. and in case he was stopped near about midnight, some time must have been taken in calling witnesses making recovery and preparing memo of arrest. Assuming that memo of arrest showed the arrest at 1.35 a.m. it supports the evidence of Ved Prakash that he was arrested at about midnight because generally time of arrest is shown when memo of arrest is prepared in the presence of witnesses. Thus, it is also established that Ved Prakash (P.W. 2) was arrested by the police in Nauchandi fair at about midnight and there was no other adult member of his family in the Mela to take back the deceased and Bhimsen aged about 10 years. On account of his age Bhimsen (C.W. 1) was not in a position to take Km. Sarvesh in the night to his house. In these circumstances, it was but natural for Ved Prakash (P.W. 2) to have asked the appellant to leave the children Bhimsen and Km. Sarvesh to their house, as he was resident of his village and he could impose his confidence on him.

31. It is clear from the evidence of Bhimsen (C.W. 1) that after taking custody of the deceased the appellant put her on his shoulders and asked Bhimsen (C.W. 1) to go to see his brother. On his direction, he went to the place where his brother was arrested by the police, but at that place his brother was not found. It is clear from the evidence of Constable Mahipal Singh (C.W. 2) that after his arrest Ved Prakash was brought to police station Nauchandi. The above circumstance shows that the appellant purposely asked Bhimsen to leave his company, so that he could take the deceased to the place of his choice. Thus, from the above evidence circumstances Nos. 1, 2 and 3 have fully been established.

32. On the circumstance No. 4 there is evidence of Prem Singh (P.W. 3). He stated that on the night of 6-4-1992 he had gone to Nauchandi fair and thereafter he was returning to his village. Since the way was not safe, he was waiting for a conveyance at Military farm. Near Military farm he saw a rickshaw coming from Nauchandi side. The above rickshaw was being pulled by appellant and co-accused Gulsher was sitting in the rickshaw taking Km. Servesh deceased on his laps. He tried to stop the rickshaw, but rickshaw was not stopped. When he did not find any conveyance, he again went to Nauchandi fair and returned to his village on the next morning. The witness is also resident of village Abdullahapur, the village of Ved Prakash and the appellant and therefore, he was well acquainted with deceased Km. Sarvesh and the appellant. He has also given plausible explanation for his presence near Military farm, which is in the way to his village. He has also stated that there was electric bulb light near Military farm. It is true that it is not mentioned in the F.I.R. that Prem Singh (P.W. 3) had seen the appellant near Military farm taking the deceased in his rickshaw, but Prem Singh (P.W. 3) has clarified that he met informant Bharat Singh (P.W. 1) at about 11-11.30 a.m. The information regarding missing of Km. Sarvesh was received by Bharat Singh (P.W. 1) in the morning at about 8 am. from Bhimsen (C.W. 1) and thereafter he started searching the deceased and when he saw the dead body of deceased, he went to police station to lodge the report. The report was lodged at police station at 11.40 a.m. and therefore, the informant Bharat Singh could not meet Prem Singh (P.W. 3) and therefore, the above fact could not be mentioned in the F.I.R.

33. Nothing could be elicited in the cross-examination of Prem Singh (P.W. 3) and there appears no ground for the witness to depose falsely against the appellant with whom he had no ill will, grude or any sort of enmity. Therefore, it is also established that the appellant was last seen in the company of the deceased at about 1.40 am. in the night of occurrence.

34. The evidence of Dr. Mahesh Kumar Arya shows that there were following ante mortem injuries on the person of the deceased :–

1. Lacerated wound 1 cm x 1 cm x muscle deep on vagina, clotted blood present around forchette and it was torn. Hymen ruptured. Abraded elliptical contusion 4 cm. x 3 cm. on right side check.

2. Abraded elliptical contusion 4 cm. x 2.5 cm. on left side cheek with contusion 2.5 cm. x 1 cm. on front of neck left upper part 1 cm. below mandible.

3. Contusion 5 cm. x 4 cm. on front of neck right side lower part.

4. Face swollen and cyanosed and marked with petechia. Eyes open conjunctiva congested, pupils dilated lips were blue. There was extravasation on subcutaneous tissues under injuries No. 4 and 5 and muscle of neck was lacerated. Cornohyoid bone of left side fractured.

35. Internal examination showed that pleura was congested. Larynx and trachea congested. Froathly mucus coming out. Both lungs were congested. Liver, speen were congested. Cause of death was asphyxia as a result of strangulation.

36. Dr. Arya further stated that the death of deceased would have occurred on the morning of 7-4-1929 at about 2 a.m. and rape was committed on the deceased prior to her death. That injuries on cheeks were caused due to teeth bite.

37. The above medical evidence has not been challenged. Therefore, it is clear that rape was committed on the deceased prior to her death. The injuries on her vagina and rupture of hymen also established commission of rape prior to her death. From above medical evidence it is clear that the death of deceased occurred at about 2 am.

38. As noted above, the evidence of Prem Chand (P.W. 3) shows that the appellant was last seen in the company of the deceased at about 1.40 a.m. and thereafter rape was committed on her and she was strangulated to death at about 2 a.m. Thus, the time between last seen and death of deceased is so small that it excludes the possibility of any person other than the accused being author of rape and murder of the deceased. The Apex Court held in the case of Bodhraj alias Bodha v. State of Jammu and Kashmir (2002 Cri LJ 4664 : AIR 2002 SC 3164 Para 32) (supra) in para 31 as below :–

“The last seen theory comes into play where the time gap between the point of time when the accused and the deceased were seen last alive and when the deceased is found dead is so small that possibility of any person other than the accused being the author of the crime becomes impossible. It would be difficult in some cases to positively establish that the deceased was last seen with the accused when there is a long gap and possibility of other persons coming in between exists. In the absence of any other positive evidence to conclude that the accused and the deceased were last seen together, it would be hazardous to come to a conclusion of guilt in those cases. In this case, there is positive evidence that the deceased A-1 and A-2 were seen together by witnesses.”

39. There is no explanation from the side of appellant that after 1.40 he parted with the company of the deceased. Thus, the evidence of last seen coupled with medical evidence leads to infer that the appellant was the author of rape and murder of the deceased. Therefore, circumstances 4 to 7 have also been established.

40. As mentioned earlier, the trial Court had not taken into consideration the extra-judicial confession made by the appellant before Roopchand (P.W. 4) and Dr. Rishipal’ Gautam (P.W. 6) as well as the recovery of clothes of the deceased on the pointing out of the appellant. Even if, we exclude the above circumstances, the prosecution has successfully proved the circumstances narrated above and from above circumstances it is established that the deceased came to Nauchandi fair with her father on the rickshaw of the appellant and the appellant after parking his rickshaw was also in the company of the deceased, her father and uncle. The father of the deceased was arrested by the appellant at about midnight and he had entrusted the custody of the deceased to the appellant and her uncle Bhimsen to take them safely to their house. The appellant deliberately created a circumstance to leave the company of Bhimsen, uncle of the deceased and took the deceased alone in his rickshaw to a lonely place and thereafter her dead body was seen in the morning with injuries on her vagina. The above circumstances taken together complete the chain to lead to infer that the appellant and the appellant alone took the deceased to a lonely place in the odd hour of night where he committed rape on her and in order to conceal his guilt strangulated her to death and in order to destroy the evidence he threw the dead body of the deceased into Nala. The above circumstances are consistent with the hypothesis of the guilt of the appellant and exclude every hypothesis of the innocence of the appellant. The appellant has not shown any circumstance, which may lead I to hypothesis of his innocence.

41. Thus, from reappraisal of evidence on record we find that prosecution has successfully proved the guilt of the appellant for the offences punishable under Sections 376, 302 and 201, IPC. We therefore, find no force in the appeal.

42. The appeal is, accordingly, dismissed. The convictions and sentences of the appellant awarded by the trial Court are confirmed. The appellant is in jail. He shall be kept in the jail to serve out the remaining sentence.