High Court Punjab-Haryana High Court

Iqbal Singh vs State Of Punjab on 7 August, 2008

Punjab-Haryana High Court
Iqbal Singh vs State Of Punjab on 7 August, 2008
Criminal Appeal No.100-DB of 2001                                               1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH


                              Crimianl Appeal No.100-DB of 2001
                             Date of Decision: August 07, 2008



Iqbal Singh                                              ...........Appellant


                    Versus


State of Punjab                                    ..........Respondent



Coram:         Hon'ble Mr.Justice K.S.Grewal
               Hon'ble Mrs. Justice Sabina


      Present:      Mr.Ranjan Lakhanpal,Advocate for the appellant.
                    Ms.Gurveen Singh,Additional Advocate General,Punjab


                          * * *

Sabina, J.

Vide this judgment, Criminal Appeals bearing No. 100-DB of

2001 and 1250-SB of 2000 would be disposed of as both the appeals have

arisen out of the judgments relating to the same occurrence.

Prosecution story, in brief, is that the complainant Ajit Singh

had gone to visit Jaswant Singh (father-in-law of his son) on 20.10.1998 at
Criminal Appeal No.100-DB of 2001 2

about 11.00 a.m. When he entered the house after opening main gate, he

found that Jaswant Singh was lying in the Court yard with his face on the

ground in a pool of blood. There were many injuries on his head with

sharp edged wapon. He suspected that Jaswant Singh had been murdered

by his grand son Iqbal Singh @ Sonu, Jaspal Singh @ Baggi along with

their mother Harjit Kaur. The said suspects used to demand share in the

property from Jaswant Singh who was not ready to give his property to

them. On the basis of the statement of complainant, formal FIR was

registered. After completion of investigation and necessary formalities,

challan was presented against accused Iqbal Singh @ Sonu. Charge was

framed against accused by the Additional Sessions Judge, Ludhiana under

Sections 302, 404 IPC on 26.2.1999 in FIR No. 119 dated 20.10.1999 at

Police Station Sahnewal. In another FIR No. 123 dated 24.10.1998

registered at Police Station Sahnewal, charge was framed against the

accused under Section 25 of the Arms Act on the same date. Accused did

not plead guilt and claimed trial in both the cases.

Learned trial Court convicted and sentenced the accused in

both the cases. Accused was sentenced to undergo imprisonment for two

years and a fine of Rs.1000/- in the case under Section 25 of the Arms Act.

The accused was convicted and sentenced to undergo imprisonment for life
Criminal Appeal No.100-DB of 2001 3

under Section 302 IPC and a fine of Rs. 2000/- and under Section 404 IPC,

he was sentenced to undergo rigorous imprisonment for two years with a

fine of Rs.1000/- in FIR No. 119 dated 20.10.1999.

Aggrieved by the same, accused has filed the abovementioned

two appeals.

We have heard the learned counsel for the appellants and

learned State counsel and have gone through the record available on the file

carefully.

Learned counsel for the appellant-Iqbal Singh has argued that

the accused had been falsely involved in this case to deny him his share of

property as his father had already died. The complainant had involved the

accused in this case merely on the basis of suspicion. No person from the

neighborhood had been joined at the time of investigation or alleged

recovery of `kulhari’ and `revolver’ from the accused.

Learned State counsel, on the other hand, has argued that the

prosecution case was duly proved from the statement of the prosecution

witnesses. Accused was last seen coming from the house of the deceased.

Accused had also suffered an extra judicial confession with regard to

commission of offence before PW 1. The weapon used at the time of

commission of offence i.e. `kulhari’ was recovered from the accused. On
Criminal Appeal No.100-DB of 2001 4

the basis of his disclosure statement, `revolver’ in question was also

recovered from the accused. Accused did not attend the cremation of his

grand father. On an earlier occasion, accused had inflicted injuries on the

person of his grand mother i.e. wife of deceased. Jaswant Singh was not a

permanent resident of village Sahnewal and used to often visit England

where his sons were residing.

The present case rests on circumstantial evidence.

It has been held in Vasa Chandrasekhar Rao vs. Ponna

Satyanarayana, 2000(3) Recent Crininal Reports 96(SC) that in a

case of circumstantial evidence, in order to establish the guilt of the

accused, it was necessary to prove the circumstances fully and it was

further held as under:-

“(i) Circumstances should be conclusive in nature.

(ii) All facts so established, should be consistent only

with hypothesis of the guilt and inconsistent with

innocence.

(iii) Circumstances should exclude the possibility of

guilt of any person other than the accused.

                   (iv)    In order to justify an inference of guilt,

                           circumstances must be incompatible with
 Criminal Appeal No.100-DB of 2001                                              5

                          innocence of accused.

                   (v)    Cumulative effect of the circumstances must be

such as to negate the innocence of the accused and

bring home the offence beyond reasonable doubt.

(vi) Where accused on being asked, offers no

explanation or explanation is found to be false,

then that itself forms an additional link in

chain of circumstances.”

Prosecution case is to be examined in this perspective.

FIR in this case was lodged by the complainant who had gone to visit the

house of the deceased on 20.10.1998 at about 11.00 a.m. Murder of Jaswant

Singh was committed on the night of Diwali festival. In these

circumstances, visit of the complainant to the house of Jaswant Singh seems

to be natural as daughter of the complainant was married to the son of

deceased. Prosecution case was set in motion on the basis of statement of

the complainant with regard to murder of Jaswant Singh deceased.

PW1 Baldev Singh, is Sarpanch of village Sahibana who has

deposed that he had good relations with Iqbal Singh and on 22.10.1998, he

was present in his fields where accused Iqbal Singh met him and confessed

before him that he had committed murder of his grand father-Jaswant Singh.
Criminal Appeal No.100-DB of 2001 6

He did not have time to produce the accused before Police on that day and

accused thereafter did not come to him. On the next day, he reported the

matter of confession of guilt of the accused to SHO Hardev Singh.

Confession made by an accused to a Sarpanch of the village appears to be

believable and reliance can be placed on it. The statement of this witness

was recorded by the Police on 23.10.1998 and,thus, it cannot be said that

there was any delay in recording the statement of this witness.

PW4 Balbir Singh is the witness who had last seen the accused

coming out of the house of Jaswant Singh, deceased armed with `kulhari.’

When the said witness inquired from the accused as to what was the matter,

the accused replied that he would meet him later on. The said wintess in his

cross-examination deposed that on the next day, he was not present in the

village as he had gone out of station on account of the fact that his daughter

was not well and he returned to the village on 21.10.1998. Statement of

this witness was recorded on 21.10.1998 without any delay. The said

witness belongs to village Sahibana and his presence near the house of

deceased appears to be natural.

PW2 Bahadur Singh is the son of deceased who returned back

from England on 22.10.1998 after he was informed about the murder of his

father. As per this witness, the dead body was cremated by them and
Criminal Appeal No.100-DB of 2001 7

accused Iqbal Singh was not present in the house. When they came to their

village, he accompanied SHO Hardev Singh in search of accused Iqbal

Singh who was found standing at the bus stop of village Pawan . Accused

was apprehended by the Police and from his pant, .32 bore revolver loaded

with six cartridges belonging to his father was recovered and it was taken in

possession.

Complainant Ajit Singh while appearing in the witness box as

PW3 has deposed as per the contents of the FIR and further deposed that

Iqbal Singh had earlier given `kirpan’ blow to the wife of Jaswant Singh and

had got effected compromise between the parties.

Investigating Officer, Hardev Singh,PW9 has deposed with

regard to the investigation conducted by him on the spot and further deposed

that on 24.10.1998, .32 bore revolver and six cartridges from the possession

of the accused were recovered, at the time of his arrest. On 25.10.1998,

accused was interrogated and he disclosed that he had kept concealed one

`kulhari’ in the wheat husk lying in the room and the said fact was in the

exclusive knowledge of the accused and he could get the same recovered.

On the basis of said disclosure statement, `kulhari’ was recovered from the

disclosed place. PW5 Mohammad Iqbal was joined at the time of the said

recovery who had also duly corroborated the statement of PW9 Hardev
Criminal Appeal No.100-DB of 2001 8

Singh.

Post mortem examination on the dead body of deceased

Jaswant Singh was conducted on 21.10.1998 by Dr.G.S. Randhawa,PW8

and he found 8 injuries on the person of deceased which were on the

head/face of the deceased. The said injuries were found to be ante mortem.

The probable time between the death and post mortem was bout 35 hours.

In his cross-examination, he deposed that the time of death could vary from

2 to 3 hours on either side. This corroborates the statement of PW4 Balbir

Singh who had last seen the accused coming out from the house of the

deceased at about 8.00 or 8.30 p.m.

Thus, from the above mentioned facts, it is evident that the

circumstances proved on record against the accused are that he was last

seen coming out of the house of the deceased armed with a `kulhari’. As per

PW4 Balbir Singh, deceased -Jaswant Singh was living all alone in his

house whereas accused was living in his separate house with his mother and

brother which was situated at some distance from the house of Jaswant

Singh. Thereafter, the accused suffered an extra judicial confession before

PW1 Baldev Singh on 22.10.1999 with regard to commission of offence. It

was a Diwali night. The accused taking benefit of said fact, committed

murder of his grand father. At the time of arrest of accused, revolver
Criminal Appeal No.100-DB of 2001 9

belonging to the deceased was recovered from him. PW10 Sham Sunder has

proved licence of the said revolver which was in the name of the deceased.

Accused could not show any licence for keeping the revolver in his

possession. `Kulhari’ used at the time of occurrence was also recovered

from the disclosed place in terms of the disclosure statement suffered by the

accused. An independent person was joined at the time of recovery. There

is nothing on the record to suggest that investigation in the present case had

not been conducted in a fair manner. Complainant had raised suspicion on

three persons but after due inquiry, challan was presented only against the

accused. His brother and mother were not challaned in this case.

All these circumstances are conclusive in nature and lead to the

conclusion that accused is guilty of the offence. Accused has also failed to

offer any explanation when examined under Section 313 of the Code of

Criminal Procedure. The prosecution has,thus, been successful, in proving

its case against the accused under Section 302 IPC and 25 of the Arms Act.

However, the conviction of the accused under Section 404 IPC is liable to

be set aside as in the facts of the present case, it cannot be said that he had

dishonestly misappropriated or converted to his own use the revolver which

belonged to his grand father. Accused was ,however, guilty of keeping in

possession a revolver without a licence.

Criminal Appeal No.100-DB of 2001 10

Accordingly, conviction and sentence of the accused is

maintained under Section 302 IPC and Section 25 of the Arms Act and he is

acquitted of charge framed against him under Section 404 IPC.

Consequently, appeals are dismissed/disposed of in the above terms.

Criminal Appeal No, 1049-SB of 2003

This appeal is an off shoot of the judgment vide which the case

of the accused-Iqbal Singh was decided in FIR No. 123 dated 24.10.1998

registered at Police Station Sahnewal under Section 25 of the Arms Act.

Bahadur Singh Gill has filed this appeal aggrieved by the decision of the

trial Court whereby .32 bore revolver recovered from accused-Iqbal Singh

was ordered to be confiscated to the State.

This Court vide order dated 19.9.2005 passed in Crl.Misc.

30106 of 2005 held as under:-

“On October 24,1998 Iqbal Singh grand son of Jaswant Singh

was arrested for the murder of his grand father and on his

personal search a loaded German made .32 bore revolver

bearing No.1291816 along with six live cartridges were

recovered from his possession.

Since the revolver belonged to the deceased

grand father, Iqbal Singh was tried for murder as well as
Criminal Appeal No.100-DB of 2001 11

for illegal possession of fire arm. Iqbal Singh was

convicted under Section 302 IPC for the murder of

Jaswant Singh and sentenced to life imprisonment.

Appeal against conviction is pending. Like wise Iqbal

Singh’s appeal for his conviction under Section 25 of the

Arms Act is also pending.

When the judgment was pronounced in the Arms

Act case on September 13,2005, learned Additional

Sessions Judge ordered that case property be confiscated

to the State. Thus, the revolver of the deceased now

stands confiscated to the State.

The order of confiscation has been challenged by

Bahadur Singh Gill, a son of deceased, on his own behalf

and on behalf of other heirs of the deceased, namely

Kartar Kaur (widow), Saudagar Singh Gill and Davinder

Singh Gill(sons) Jasvir Kaur and Balbir Kaur (daughters)

and Parminder Singh (deceased son of Jaswant Singh and

father Iqbal Sigh). The said Parminder Singh

predeceased his father.

Iqabal Singh stands disqualified to inherit the fire
Criminal Appeal No.100-DB of 2001 12

arm but there is no disqualification as far as the other

heirs of the deceased are concerned. Let fire arm and

seven cartridges be released to the heirs of the deceased

but physical possession of the fire arm shall be given to

Bahadur Singh Gill applicant after he obtains no objction

from the other heirs of the deceased and furnishes a valid

licence for possessing the same.

The fire arm shall not be disposed of by the

concerned heir and it shall be released to him on

furnishing a bond to the satisfaction of the Registrar of

this Court undertaking to produce the fire arm as and

when required.”

The said order is confirmed and accordingly, Criminal Appeal

No.1049-SB of 2003 is allowed.

                                                  (   Sabina    )
                                                      Judge



                                                  (K.S.Garewal)
                                                    Judge
August 07,2008
arya
 Criminal Appeal No.100-DB of 2001   13