Supreme Court of India

Indra Pal Singh vs State Of U.P on 2 December, 2008

Supreme Court of India
Indra Pal Singh vs State Of U.P on 2 December, 2008
Author: L S Panta
Bench: Lokeshwar Singh Panta, Aftab Alam
                                                              Reportable


                 IN THE SUPREME COURT OF INDIA
              CRIMINAL APPELLATE JURISDICTION
            CRIMINAL APPEAL NO. 1247 OF 2006

Indra Pal Singh                            .....    Appellant

                             Versus

State of U. P.                           .....     Respondent

                             WITH


                 CRIMINAL APPEAL NO. 90 OF 2007

Jagat Singh                                .....    Appellant

                             Versus

State of U. P.                           .....
Respondent


                         JUDGMENT

Lokeshwar Singh Panta, J.

1. Both these appeals arising out of the common judgment

and order dated 09.12.2005 passed by the Division Bench of

the High Court of Judicature at Allahabad in Government
2

Appeal No. 2004 of 1981, were heard together and shall stand

disposed of by this common order. By the impugned order,

the High Court while setting aside the judgment of acquittal

dated June 5, 1981 recorded by the Additional Sessions

Judge, Hamirpur, in Sessions Trial No. 293 of 1980,

convicted the accused under Section 302 read with Section

149 and Section 148 of the Indian Penal Code and sentenced

them to imprisonment for life and two years’ rigorous

imprisonment respectively.

2. Brief facts of the case are that Subedar Singh (P.W. 1)

has got three sons, namely, Jai Karan Singh, Shiv Karan

Singh and Ram Karan Singh. P.W. 1 lodged F.I.R. (Ex. Ka.1)

on 24.07.1980 at 6:15 a.m. at Police Station, Sumerpur

situated at a distance of about 15 kms. from village Patyora,

alleging therein that in the year 1976 dacoity was committed

at the house of his co-villager Lalloo Singh, who doubted that

the offence was committed at the instance of his son Ram

Karan Singh and on that account Lalloo Singh had

entertained grudge against him and his family members. One

Raja bhiah, resident of village Surauli was also involved in the
3

said dacoity case and P.W. 1 appeared as a defence witness

for accused Raja bhiah and for that reason also, sons of Lalloo

Singh used to threaten him with dire consequences. He

alleged that on 23rd July, 1980 his son Jai Karan Singh had

gone to the market at Sumerpur and in the evening P.W. 1

went to Yamuna South Bank railway station to receive his

son, who was to bring some essential articles from the market.

At about 7:30 p.m., the train reached at Yamuna South Bank

station. Jai Karan Singh along with Shiv Nath Kewat, Dayalu

(P.W. 4) and many other persons got down from the train. He

took gunny bag containing 15 seers of `khalli’ from Jai Karan

Singh who was carrying one more bag containing 3-4 kgs. of

sugar. All of them proceeded towards the village. At about

8:30 p.m., they took a turn from Link Road for the pathway

going to the village and Jai Karan Singh was going a few paces

ahead of them. Ayodhya Singh son of Lalloo Singh and Indra

Pal Singh son of Prithvi Singh armed with DBBL guns and

Ranvijay Singh son of Lalloo Singh along with one Jagat Singh

son of Rajwa Singh armed with SBBL guns and Ram Bahadur

Singh son of Lalloo Singh who was carrying lathi and torch
4

were waiting for the arrival of his son Jai Karan Singh by the

side of the pathway. Ayodhya Singh fired gunshot at Jai

Karan Singh and immediately thereafter Ranvijay Singh, Jagat

Pal Singh and Indra Pal Singh indiscriminately fired rounds at

Jai Karan Singh with their respective guns. Jai Karan Singh,

on receiving fire arm injuries, fell down near the water channel

and ridge of the field of one Brinda Singh towards east side of

the path way. The witnesses present at the spot flashed

torches at the faces of the accused and recognized them in

torch light. The accused, after committing the crime, fled

away from the scene of occurrence.

3. P.W. 1 with the help of his co-villagers took the body of

deceased Jai Karan Singh to his house at village Patyora. He

got FIR scribed from his son Shiv Karan Singh (P.W. 5) at 3:00

a.m. on the following day of the incident and thereafter went

to the Police Station, Sumerpur. He handed over the report to

the H.M. Rajendra Veer Singh (P.W. 6) who prepared Check

Report on the basis of which FIR (Ex. Ka.1) came to be

registered. Sub-Inspector Asha Ram Tripathi (P.W. 7) took up

investigation of the crime in his hand and rushed to the place
5

where the dead body of Jai Karan Singh was laid. He drew

inquest proceedings on the dead body and prepared an

Inquest Report (Ex.Ka.5) and other necessary papers (Ex. Ka.6

& Ka. 7) and then handed over the dead body in a sealed cover

(Ex.Ka.9) along with other necessary papers to Constables

Raghuraj Singh and Raja Ram for being taken to the doctor for

post mortem. He also recorded statements of the witnesses.

Site Plan (Ex. Ka.12) was also prepared and from the place of

occurrence blood-stained sample was taken into possession

vide Memo (Ex. Ka.9). Two empty cartridges and 3 tiklis, etc.

were collected vide Memo (Ex.Ka.10) from the scene of

occurrence. After receipt of the post mortem report (Ex.Ka.5)

from Dr. P.N. Singh (P.W. 2) and on completion of the

investigation, P.W. 7 submitted charge sheet against the

accused persons. They pleaded not guilty to the charges and

claimed trial.

4. The prosecution examined P.W. 1 – Subedar Singh,

father of the deceased and Dayalu P.W. 4 as eye witnesses of

the occurrence; P.W. 2 Dr. P.N. Singh conducted autopsy on

the body of Jai Karan Singh on 25 July, 1980 at 11:00 a.m.;
6

P.W. 3 – H.G. Dibiya produced the case papers in the court;

P.W. 5 – Shiv Karan Singh, brother of the deceased, was scribe

of report (Ex. Ka. 1) on the dictation of his father; P.W. 6 –

H.M. Rajendra Vir Singh prepared the check report at the

police station on the basis of the written report handed over to

him by P.W. 1 who made an entry regarding registration of the

crime in G.D. and P.W. 7 Sub-Inspector Asha Ram Tripathi,

Investigating Officer of the case.

5. The accused in their statements recorded under Section

313 of the Code of Criminal Procedure, 1973 denied the

allegations of the prosecution. They pleaded that they have

been framed in a false case due to enmity. The learned trial

judge disbelieved the evidence of the prosecution witnesses

and found the accused not guilty of the charges levelled

against them and accordingly, acquitted them.

6. Being aggrieved by the order of acquittal of the accused

recorded by the trial judge, the State of U.P. filed an appeal

before the High Court. The Division Bench of the High Court

by its impugned judgment and order allowed the said appeal

and convicted the accused persons under Section 302 read
7

with Section 149 and Section 148 IPC and sentenced them in

the manner noticed above. The judgment of the High Court

reveals that accused-Ram Bahadur has died, therefore, the

appeal against him stood abated by order dated 03 June,

2005.

7. Feeling aggrieved by and dissatisfied with the judgment

and order of the High Court, Indra Pal Singh and Jagat Singh,

the appellants herein, filed Criminal Appeal No. 1247 of 206

and Criminal Appeal No. 90 of 2007 respectively. It appears

from the record that Ayodhya Singh and Ranvijay Singh have

not questioned the judgment of the High Court holding them

guilty of the charges.

8. We have heard the learned counsel for the appellants

and the learned counsel for the State and they have taken us

through the evidence of the witnesses and other materials on

record.

9. Learned senior counsel for the appellants first submitted

that there was considerable delay in lodging the FIR (Ex. Ka1)

by P.W. 1 therefore, no reliance can be placed on such a

document. On examination of the evidence, it is clearly
8

established that the occurrence took place on 23.07.1980 at

about 08:30 p.m. near village Patyora in which the accused

allegedly fired gun shots at Jai Karan Singh and FIR of the

occurrence was lodged at about 6:15 a.m. on the following

morning at Police Station, Sumerpur which is situated at a

distance of about 15 km from the place of occurrence. The

High Court observed in its order that no specific question was

put to P.W. 1-Subedar Singh, the informant, as to why he did

not lodge FIR of the occurrence at police post Surauli which is

quite near to village Patyora. On appraisal of the evidence of

P.W. 1, we find that he has given explanation that due to fear

from the accused and non-availability of conveyance, he could

not promptly go to the police station to lodge FIR of the

occurrence. He stated that after the murder of Jai Karan

Singh by the accused, he with the help of his co-villagers took

the dead body of his son from the place of occurrence to his

house and since they were all wailing and grief stricken he got

the report of the occurrence scribed by his second son Shiv

Karan Singh (P.W.5) at about 3:00 a.m. on the following

morning and then at about 4:00 a.m. he proceeded to the
9

police station, Sumerpur and handed over the written report

to the police official present there. In these circumstances,

the explanation offered by P.W. 1-Subedar Singh for not

lodging the FIR soon after the occurrence, in our view, was

quite satisfactory and convincing and there was no deliberate

delay on his part in reporting the crime to the police. The first

contention therefore, cannot sustain.

10. It was next contended on behalf of the appellants that

the learned trial judge has noticed several contradictions and

omissions in the versions of P.W. 1 – Subedar Singh and P.W.

4 – Dayalu, the alleged eye witnesses and therefore, their

evidence has been rightly rejected by him, but on the contrary

the High Court has mis-appreciated the evidence and found

the accused guilty on unsatisfactory and unbelievable

evidence. In order to appreciate this submission, we have

independently examined the evidence of both the witnesses. It

is the evidence of P.W. 1 that on 23rd July he had sent his son

Jai Karan Singh (deceased) to Sumerpur market by train for

purchasing khalli for the cattle and sugar for household use

and his son was to return to the village in the same evening
10

and therefore he went to the South Block railway station

where the train reached at about 8:00 p.m. Jai Karan Singh

got down from the train and he was carrying one gunny bag

containing 15 kgs of khalli and second bag containing 3 kgs.

sugar. He took gunny bag of khalli from his son and started

going to their house along with Shiv Nath, Laali, Dayalu (P.W.

4) and others who also alighted from the same train. Jai

Karan Singh was going few paces ahead of him and other co-

villagers. They left the Link Road and took turn on the

pathway leading to their village and when Jai Karan Singh

reached near the field of one Brinda Singh, Ram Bahadur

Singh (accused-dead) shouted that their enemy had reached

and should be killed. Ayodhya Singh fired at Jai Karan Singh

with DBBL gun followed by Jagat Singh, appellant in Criminal

Appeal No. 90 of 2007; Indra Pal Singh appellant in Criminal

Appeal No.1247 of 2006 and Ranvijay Singh each fired at his

son with their respective guns and on receiving the fire arm

injuries, Jai Karan Singh fell near the water channel of the

field of Brinda Singh. P.W. 1 and other persons accompanying

him recognized all the accused in the torches’ light which they
11

were carrying with them and also in the moonlit night. The

accused, after committing the crime, fled away from the scene

of occurrence. He requested Jagani, his co-villager, who was

also coming back from the railway station and going to the

village, to inform the members of his family about the murder

of Jai Karan Singh. He with the help of his companions

present at the place of occurrence took the dead body of his

son to his house.

P.W. 4 – Dayalu fully corroborated the testimony of

P.W. 1. He deposed that he recognized the appellants and

other accused persons clearly in the moonlit night and in the

light of torches flashed by Shiv Nath and Ram Bahadur Singh

at the time of occurrence. The trial judge has disbelieved the

version of P.W. 4 – Dayalu on the ground that the witness only

stated that accused Ram Bahadur Singh and witness Shiv

Nath (not examined) were accompanying P.W. 1 and deceased

Jai Karan Singh and they flashed their torches and no other

person was in possession of any torch, whereas P.W. 1-

Subedar Singh stated that he and Shiv Nath flashed torches

on the faces of the accused. This minor discrepancy
12

appearing in the evidences of P.W.1 and P.W. 4 is insignificant

and immaterial to discard the testimony of P.W. 4 that he was

not present at the place of occurrence. P.W. 1 has stated in

the FIR that he and Shiv Nath flashed torches on the faces of

the accused and in the torch light the accused were clearly

recognized who after committing crime, had fled away from the

scene of occurrence. P.W. 1 and P.W. 4 have categorically

stated before the Court that in addition to torch light it was

moonlit night in which the accused were easily recognized by

them. It is the evidence of P.W. 7 that at about 9:30 a.m. on

the following morning of the incident, he took torches from

P.W. 1 and Shiv Nath and on inspection thereof, these were

found in working condition. Thus, the High Court has rightly

held that the trial judge has given undue importance to such

minor inconsistencies appearing in the statements of the two

eye witnesses which are of very trivial nature and the accused

could not have been acquitted on such insignificant

contradictions.

11. The learned senior counsel then contended that the

statement of P.W. 4 was recorded by the Investigating Officer
13

after about 7-8 days from the date of occurrence which would

also prove that P.W. 4 was not present on the spot as

projected by the prosecution. It is the evidence of P.W. 4.

that in the early morning of the following day of occurrence, he

had gone to Hamirpur for doing work and stayed there for

about 7-8 days. The trial judge disbelieved the testimony of

this witness on the ground that the witness could not disclose

the name of the shop keeper from whom he purchased blade

for his randdha at Sumerpur market on the day of occurrence.

We are of the considered view that the approach of the trial

judge in appreciating the evidence of the eye witness was

wholly unwarranted and uncalled for. The presence of P.W. 4

at the time of the incident has been fully proved on record and

his evidence is consistent and trustworthy to prove that the

accused persons had fired gun shots at Jai Karan Singh on

the day of occurrence when he along with deceased Jai Karan

Singh; his father P.W. 1, and other co-villagers were returning

from the railway station to their village. The trial judge

observed that as per the post mortem report deceased Jai

Karan Singh was a young man of 35 years of age and of good
14

built and, therefore there was no need for P.W. 1-Subedar

Singh to go to the railway station to take a bag of khalli from

his son and carry the same from the railway station to the

village. It has come in the evidence of P.W. 1 that his son Jai

Karan Singh was a patient of asthma and therefore he used to

be vigilant that his son should not take much physical strain

and because of that reason he went to the railway station to

share with his son the burden of the load of one bag

containing 15 kgs. of `khalli’. We do not find anything wrong if

P.W. 1 had gone to the railway station for extending some help

to his son. Thus, The entire approach of the trial court in

appreciating the evidence of the eye witnesses is perverse and

grossly improper.

12. Learned senior counsel for the appellants next contended

that the ocular testimony of P.Ws. 1 and 4 has been rightly

discarded by the learned trial judge as their testimony is at

variance with the medical evidence. It was contended that

both the eye witnesses have stated that 4 gun shots were fired

at the victim, but a perusal of the post mortem report would go

to show that P.W. 2 – Dr. P.N. Singh found only 3 fire arm
15

wounds on the body of the deceased. We have examined the

evidence of Dr. P.N. Singh, who at the relevant time, was

posted as Surgeon at District Hospital, Hamirpur, and

conducted autopsy on the dead body of Jai Karan Singh on

July 25, 1980 at about 10:00 a.m. and found the following

ante mortem injuries:-

1. Gun shot wound of entry 4.5 cm X 4 cm X
brain deep on the left side of head near the
external ear, upper part of external ear was
lacerated, the brain matter was seen coming
out of the wound, tattooing was present all
around, fracture of left temporal bone was
present.

2. Gun shot wound of entry 2.5 cm X 2 cm X
bone deep on the left side of upper part of the
neck near the ear lobule, lower part of the
external ear with ear lobule was lacerated,
tattooing was present.

3. Gun shot wound of exit 14 cm. X 6 cm X brain
deep on the left side of forehead and face,
extending to the left eye, nose and right eye.

4. Gun shot wound of entry 1.5 cm X 1.5 cm X
chest cavity deep on the right side of the chest
in mid-auxiliary line.

5. Gun shot wound of exit 2 cm X 2 cm X chest
cavity deep on left side of chest, lower part in
posterior auxiliary line 16 cm below and
behind the left nipple.

16

6. Gun shot wound of exit 3 cm X 3 cm X
abdominal cavity deep on the left side of back,
4 cm outer to mid-line.

Face was disfigured due to injuries and left eye destroyed

completely and the right eye was collapsed. On internal

examination of the dead body, Dr. P.N. Singh – P.W. 2

observed that there was fracture of left temporal, parietal,

frontal and left lower jaw and both upper jaw bones.

Membranes of the brain were torn and lacerated at several

places. The brain was pulpy and seen coming out of the

wound. The bone of the skull was fractured. Five small

rounded pellets were recovered from the cranial cavity.

There was fracture of the left 8th rib behind and right 7th

rib in the front. Pleura were lacerated at several places. The

right lung was lacerated and lower lobe at two places. The

pericardium was punctured at 4 places, two in front and two

behind. The heart was empty and punctured at four places,

corresponding to that in the pericardium. There was about

half litre blood in the right chest cavity. Two wadding were

recovered from the left side chest cavity and three pea sized
17

pellets were recovered from one in between 6th and 7th ribs on

the left side and one pellet in between 3rd and 4th rib on the left

side and near the lower part of sternum with the fracture of

sternum.

In the opinion of the doctor, the death of Jai Karan Singh

was as a result of head injuries and cerebral laceration and

shock and those injuries were sufficient in the ordinary course

of nature to cause his death. A perusal of the post mortem

report would go to show that gun shot wounds of exhibit nos.

5 and 6 were corresponding to gun shot wounds of entry nos.

2 and 4. Injury no. 3 – lacerated gun shot wound of exit 14

cm X 6 cm X brain deep on left sides of forehead and face

extending on left eye nose and right eye was corresponding to

injury no. 1 – lacerated wounds (gun shot wound) of entry 4.5

cm X 4cm X brain deep on left side head near external ear,

upper part of internal ear lacerated, brain matter coming out

of the wound. Looking to the size of both the wounds i.e. one

of entry and one of exit (injury nos. 1 and 3) which would

appear with two shots fired from gun hitting the deceased on

his head over lapping on left side of his head because in that
18

position only the size of the wound of exit may be 14 cm X

6cm X brain deep. On internal examination of the deceased,

left temporal parietal and frontal bones were found fractured.

Left lower jaw was also found fractured. The brain was pulpy

and seen coming out of the wound. The bone of the skull was

also found fractured. Thus, the High Court has rightly held

that there was no real inconsistency between the ocular

testimony of eye witnesses and medical evidence. The finding

of the learned trial judge on this point was contrary to the

proper appreciation of the eye witnesses’ account corroborated

by the medical evidence and the High Court is right in

rejecting the said finding of the trail court.

13. The learned senior counsel for the appellants then

contended that there was no motive for the accused to commit

the murder of Jai Karan Singh because as per the prosecution

evidence, the accused, if any, bore grudge against Ram Karan

Singh, the brother of the deceased at whose instance dacoity

was committed at the house of Lalloo Singh and P.W. 1

Subedar Singh appeared as a defence witness for accused

Raja bhiah. The learned counsel also contended that since the
19

deceased was a member of the gang of dacoits, there was

every possibility that he might have been killed in a gang

rivalry and the appellants have been falsely implicated in the

present case. There is no evidence on record to support this

contention and it deserves to be rejected. It was urged by the

learned senior counsel that P.Ws. 1 and 4 are interested

witnesses and as such no implicit reliance can be placed on

their testimony connecting the appellants with the

commission of the crime. It is no doubt true that P.W. 1 is the

father of the deceased. P.W. 4 is a co-villager of P.W. 1 who

has corroborated the testimony of P.W. 1 on all material

aspect of the case and has clearly recognized the accused

persons who on the day of occurrence committed the murder

of Jai Karan Singh. The testimony of P.Ws.1 and 4 has been

found to be satisfactory, consistent and credible by the High

Court. Both the witnesses have been subjected to searching

cross-examination by the defence, but nothing tangible

material has been extracted from their evidence to create any

shadow of doubt to disbelieve and discard their truthful

testimony.

20

14. It is well-settled that if the eye witness is related to the

deceased, his evidence has to be accepted if found to be

reliable and believable because he would honestly be

interested in ensuring that real culprits are punished. We do

no find any merit in any of the submissions of the appellants;

therefore, we confirm the convictions.

15. On our examination of the judgment of the High Court,

we find that the High Court has subjected the prosecution

evidence to critical scrutiny and has reached the conclusion

that so far the appellants herein are concerned, the charges

under Sections 302 read with Section 149, IPC and Section

148, IPC are fully established against them. We are, therefore,

satisfied that the prosecution has successfully proved its case

against the appellants.

16. We, therefore, concur with the view of the High Court

and affirming the conviction and sentence of the appellants,

dismiss these appeals.

………………………………….J.
(Lokeshwar Singh Panta)
21

………………………………….J.
(Aftab Alam)

New Delhi,
December 02, 2008.