High Court Punjab-Haryana High Court

Ishwar Chand vs State Of Haryana on 16 February, 2009

Punjab-Haryana High Court
Ishwar Chand vs State Of Haryana on 16 February, 2009
              IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH



                                       Criminal Appeal No.18-DB of 2000
                                            Date of Decision: 16.02.2009



Ishwar Chand
                                                                  Appellant
                                  Versus
State of Haryana
                                                                 Respondent



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
        HON'BLE MR. JUSTICE JORA SINGH



Present:    Mr.H.S.Jaswal, Advocate for the appellant-amicus curiae
            Mr.S.S.Randhawa, Addl.A.G. Haryana for the respondent-State
                             ....



Jasbir Singh, J.

On 2.12.1999, the appellant was convicted for commission of an

offence punishable under Section 302 IPC and vide order dated 3.12.1999, he

was sentenced to undergo imprisonment for life.

It was allegation against the appellant that on 25.8.1998, he had

committed murder of his wife namely, Birmati and his minor son, namely,

Manoj by strangulating them.

Criminal Appeal No.18-DB of 2000 2

Process of law was set in motion at the instance of Miya Singh

(PW1), father of the deceased, on whose statement (Ex.PA), formal FIR

(Ex.PA/1) was recorded on 26.8.1998 at 1.00 AM in police station Sadar

Kaithal.

The prosecution’s case, as noticed by the trial Court, in

paragraph Nos.3 to 6 of its judgment, reads thus:-

“3. According to Miya Singh complainant, he is resident of

village Bopur, District Sangrur (Punjab) and is

agriculturist; he married his daughter Birmati with

Ishwar son of Devia, resident of village Guhna (accused)

about 11 years ago as per Hindu rites and ceremonies;

two sons were born out of wedlock namely Manoj

(deceased) six years and Sohna aged 4 years. About 3-4

months before death, Ishwar accused started harassing

Birmati and started giving her beating; about 2 ½ months

before death, Birmati had visited village Bopur and told

the complainant that her husband was to purchase a plot

and for that purpose, he used to say her to bring

Rs.50,000/- and used to harass her on that count; that

Miya Singh told his daughter that he should await till

harvesting of paddy crop and that he would give the

requisite money after harvesting of paddy crop.

4. It is further averred that Smt.Sunheri, mother of Ishwar

accused visited village Bopur and told Miya Singh that he

should sent Birmati with her and hence, Birmati was sent
Criminal Appeal No.18-DB of 2000 3

to the matrimonial home with her mother-in-law; that

however, after few days Shamsher Singh, younger brother

of accused visited village Bopur and told Miya Singh that

Ishwar accused used to harass Birmati and that he should

bring her and hence, Miya Singh accompanied Shamsher

to village Guhna and reasoned with Ishwar accused and

however, accused assured Miya Singh that he would not

give beatings and would not harass Birmati and hence,

Miya Singh returned to his village.

5. On 25.8.1998 at about 4.00 P.M. Birbhan son of Risal

Singh and Ganesha son of Miya Ram, resident of village

Guhna visited the complainant in village Bopur and told

him that Ishwar accused committed murder of Birmati

and her son Manoj in the tubewell kotha of his fields

when she had gone to the fields to serve food at about

12.30 P.M. and that he ran away after killing both of

them.

6. It was also averred that his son Balwan and Rajbir son of

Sherjang, Goldmith, resident of village Bopur were

already sent by him to village Guhna two days ago to

enquire about the welfare of Birmati. After hearing news

of death of Birmati and Manoj, Miya Singh alongwith

Raghbir Singh son of Ishwar resident of village Banarsi.

Man Singh son of Nath Ram, Ram Chander son of Malli,

resident of village Bopur reached village Guhna and
Criminal Appeal No.18-DB of 2000 4

enquired about the occurrence. His son Balwan told him

that he and Rajbir alongwith Ishwar were watering paddy

fields when at about 12.30 P.M. Birmati along with

Manoj had visited the fields to serve food and that

however, Ishwar strangulated her with a plastic pipe in

the tubewell kotha. He further told him that he along with

Rajbir ran towards tubewell Kotha after hearing cries

and that however in their sight, he strangulated Manoj

Kumar as well with the said plastic pipe. He also found

both Birmati and Manoj lying dead in the tubewell kotha.

He left Raghbir Singh and Ram Chander with the dead

body and proceeded to lodge report with the police.”

The statement of Miya Singh was recorded by SI Suresh Chand

(PW8). On intimation sent by him, FIR was registered against the appellant.

SI Suresh Chand went to the place of occurrence, prepared inquest report

regarding dead bodies of Birmati and Manoj and sent both the dead bodies

for post-mortem examination. Appellant-accused was arrested on 28.8.1998.

On 29.8.1998, he suffered a disclosure statement, in response to which, he

got recovered plastic pipe which he used for strangulating his wife and son.

The investigating officer got prepared rough site plan of the place of

occurrence and also got photographs of that place. He recorded statements of

the eye witnesses.

On completion of investigation, final report was put in Court for

trial. The appellant- accused was charge sheeted on 9.12.1998, to which he
Criminal Appeal No.18-DB of 2000 5

pleaded not guilty and claimed trial. The prosecution produced ten witnesses

and also brought on record documentary evidence to prove its case.

On conclusion of prosecution’s evidence, statement of the

appellant-accused was recorded under Section 313 Cr.P.C. Incriminating

material existing on record was put to him which he denied, pleaded

innocence and false implication, however, he led no evidence in defence.

Mr.H.S.Jaswal, Advocate appearing for the appellant has

vehemently contended that the trial Court was not justified in convicting and

sentencing the appellant vide the impugned judgment and order. He argued

that the FIR was recoded after a gap of about 12 hours. The intervening

period was used to concoct a false story against the appellant. He further

argued that presence of so called eye witnesses, namely, Rajbir (PW2) and

Balwan Singh (PW3) was not plausible at the spot. If both of them were

there, they would have been in a position to save the deceased. He further

stated that it was a case of blind murder and the appellant was introduced as

an accused, because of strained relations with his in-laws. There was no

motive to commit the crime. By making reference to minor contradictions in

the statements made by PW2 and PW3, he argued that they were not present

at the spot, rather they were introduced later on to strengthen case of the

prosecution. He further by stating that the investigation was tainted, prayed

that appeal be allowed, judgment and order under challenge be set aside and

the appellant be acquitted of the charges framed against him.

Prayer made has vehemently been opposed by the State counsel.

He by taking us through the statements made by the complainant Miya Singh

(PW1) and other witnesses, namely, Rajbir (PW2) and Balwan Singh (PW3),
Criminal Appeal No.18-DB of 2000 6

stated that the guilt of the appellant-accused was proved on record, as such,

the trial Court was justified in convicting him. He has further argued that

both the deceased were residing with the appellant, they were found dead in

‘tube-well’ room of the appellant. In such like circumstances, the appellant

cannot escape liability simply by saying that he was falsely implicated in the

present criminal case. He prayed that appeal having no substance be

dismissed.

In this case, death is by strangulation. Post-mortem on the dead

bodies was conducted by Dr.R.K.Grover (PW10) on 26.8.1998 at 11.15 AM.

On the body of Birmati, the witness found “19 x 1.5 cm blackish transverse

ligature mark over left side and back of neck just below the thyroid cartilage.

Petechial haemmorahages around seen. Ligature mark was slightly

depressed and base was dry, hard and parchment like. The subcutaneous

tissue was ecchymosed under mark. Thyroid cartilage was fractured.

Trachea was compressed and two rings were broken.” Following injuries

were also found on the person of Birmati:-

1. A 4.5 x 1.5 cm black abrasion over the left cheek. On

dissection brain was found to be congested. Larynax and

trachea were compressed and congested with

haemorrhage seen inside. Both lungs were congested.

Liver, spleen and kidney were congested. Uterus was

empty. All other organs were healthy.”

Cause of death was asphyxia due to stragulatin which was ante-

mortem in nature and sufficient to cause death in ordinary course of nature.
Criminal Appeal No.18-DB of 2000 7

Regarding dead body of deceased Manoj, following

observations were made by the above said witness:-

“found a 14 x 1.5 cm black transverse ligature mark over

right side and back of neck, just below the thyroid cartilage.

Peticial haemorrhage around was seen. Ligature mark was

slightly depressed and base was dry hard and parchment like.

The subcutaneous tissue was ecchymosed under mark. Thyroid

cartilage was fractured. Trachea was compressed and rings

broken.”

Following injuries were also noticed on the dead body of

Manoj:-

“1. A 3 x 2.2 cm black abrasion over the right cheek. On

dissection brain was found congested. Trachea and larynx were

compressed and blood was seen in the trachea. Both the lungs

were congested. Liver, spleen and kidneys were congested.

Rest of the organs were healthy.”

Cause of death was asphyxia due to strangulation which was

ante-mortem in nature and sufficient to cause death. This witness has further

stated that black plastic pipe which was shown to him could have been used

for strangulation of the deceased by the accused. The witness has

specifically denied that if some iron rod falls on neck of Birmati from the

roof, ligature mark of the kind, found on her body, can not be possible. This

witness has also ruled out death by strangulation by hanging. Miya Singh

(PW1) is father-in-law of the appellant. He has specifically stated that the

appellant had been teasing the deceased Birmati, to bring money from her
Criminal Appeal No.18-DB of 2000 8

parents. Miya Singh (PW1) has further stated that he promised to make

payment after cutting his crop and further that he sent his son Balwan Singh

and Rajbir, his friend, to persuade the appellant-accused not to harass his

daughter. Both the persons named above were present when unfortunate

incident has happened. Vivid description of the crime, committed by the

appellant was given by Rajbir (PW2) and Balwan Singh (PW3). Both have

stated that on 25.8.1998, they were available in the fields owned by the

appellant and were helping him in watering the rice crop. Birmati along with

Manoj came to serve food to them. Appellant-accused first went to take

food. Both the witnesses were busy in doing their work. On hearing cries,

they were attracted to a small room near the tube-well and saw the appellant

strangulating small child namely Manoj. The appellant escaped from the spot

and when both of them reached inside the room, they saw Birmati also lying

dead. PW3 has stated that thereafter, he sent somebody to intimate his father

Miya Singh (PW1) and after his arrival, FIR was got registered. Taking note

of the distance between the village of the appellant-accused and his in-laws

and the police station, we feel that recording of FIR was not delayed.

Otherwise also, delay in recording FIR will be fatal only if there existed some

evidence on record that the intervening period was used to falsely implicate

the accused. It has come on record that Sohna son of the deceased is alive

and was residing with the appellant-accused. It is most unexpected that in

such like situation, father of the deceased Miya Singh (PW1) will leave out

the real culprit and instead, get involved his son-in-law (the appellant) in the

murder of his daughter and grand son. The facts are such, that we believe the

presence of Rajbir (PW2) and Balwan Singh (PW3) at the place of
Criminal Appeal No.18-DB of 2000 9

occurrence when incident had happened. On the basis of minor discrepancies

in their statements, which are not very material, benefit can not be given to

the appellant-accused.

The investigating officer has proved on record that plastic pipe

used for strangulating the deceased, was got recovered by the appellant from

his house. The defence has failed to shatter credibility of the witness,

mentioned above.

It is an admitted fact on record that both the deceased were

living with the appellant-accused. They were found dead in a small room,

near tube-well, owned by the appellant. In such like situation, it was for the

appellant to show that how death has occurred. To support above said

proposition, reliance can be placed on a Division Bench judgment of this

Court in Amarjit Singh and others v. State of Punjab, Recent Criminal

Reports 1989(1) 18. Above said case was a dowry death case. By taking

note of the provisions of Sections 105 and 106 of the Evidence Act, 1872, it

was observed as under:-

“21. It is well recognized in criminal law of breach of trust

that where property is entrusted to another, it is the duty of that

other to give the true account of what he did with the property

so entrusted to him and his failure to do so raises under Section

105 a presumption that he had criminally misappropriated the

property so entrusted to him. We view that the position of a

bride cannot be worse. Her welfare and physical protection is

also in trust with the people in whose cases she has been put in

and if she has been deprived of her life, the person to whom she
Criminal Appeal No.18-DB of 2000 10

stood entrusted must necessarily account for as he or she alone

is supposed to have a special knowledge about the crime

especially when he or she was the last person to be seen

together or expected to be together with the deceased.”

It was further observed that it was for the husband to prove and

explain how did the bride with whom he was last seen together or expected to

be together last, turn into a course as that fact would be presumed to be

especially within his knowledge.

In the present case, the appellant has failed to give any

explanation worth the name as to how his wife and son had died.

In view of facts mentioned above, no case is made out for

interference.

Dismissed.


                                               (Jasbir Singh)
                                                  Judge



16.02.2009                                      (Jora Singh)
gk                                                 Judge