High Court Punjab-Haryana High Court

Jarnail Singh And Another vs State Of Punjab on 27 January, 2009

Punjab-Haryana High Court
Jarnail Singh And Another vs State Of Punjab on 27 January, 2009
Crl. Appeal No.771-DB of 2005                             1


IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                            Crl. Appeal No.771-DB of 2005
                            Date of decision : January 27, 2009

                            *****

Jarnail Singh and another
                                              ............Appellants


Versus



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


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

                            *****

Present:   Mr. Gurcharan Dass, Advocate
           with Mr. D.S Pheruman, Advocate for
           the appellant Jarnail Singh.

           Mr. Deepak Nayar, Advocate for the appellant
           Sarbjot Singh.

           Ms. Manjari Nehru Kaul, Deputy Advocate
           General, Punjab.

                            *****
JORA SINGH, J.

Jarnail Singh, Sarpanch son of Fauja Singh and Sarbjot

Singh alias Sonu son of Joginder Singh by filing this appeal have

impugned the judgment/order dated 11.8.2005 in Sessions Case

No.63/2004/FTC FIR No. 17 dated 15.1.2004 registered under

Sections 302/34 IPC at Police Station Civil Lines, Amritsar passed by

Additional District and Sessions Judge, Amritsar, whereby, they were
Crl. Appeal No.771-DB of 2005 2

convicted under Section 302 IPC and were sentenced to undergo life

imprisonment and to pay a fine of Rs.2000/- in default of payment of

fine, to further undergo RI for two months.

Prosecution story, in brief, is that Sakal Dev, complainant

along with his brother, Kapil Dev and Raju was residing in the rented

room of Jarnail Singh for the last 1½ years. Nand Kishore and

Maheshwar Kumar were the cousins of the complainant and they

were also residing near the house of the complainant. They were

celebrating Lohri festival. Complainant, his brothers Kapil Dev and

Raju and cousin brothers, Nand Kishore and Maheshwar Kumar

were going to have their dinner. At 9:30 P.M, complainant sent Kapil

Dev to fetch water from the hand pump installed near the outer gate.

There is a STD/PCO shop of Sarabjot Singh near the gate. Sarabjot

Singh demanded tobacco from Kapil Dev. Kapil Dev replied that he

does not take tobacco. Sarabjot Singh started abusing Kapil Dev.

On hearing raula, they all had gone to the spot and the dispute was

settled. After closing the door from inside, the complainant-party

started having their dinner. Jarnail Singh, Sarpanch, Sukha and

Mithu were taking liquor. They had requested to open the door.

Sarabjot Singh was accompanying them. Out of fear, door was not

opened. Then accused gave push to the door and door was opened.

Accused started giving beatings to them and out of fear they

remained standing by the side of the wall. Accused caught hold of

Kapil Dev and started giving beatings to him. Kapil Dev was thrown

on the ground. Accused started jumping over Kapil Dev. Kapil Dev

had died on the spot. Accused had fled away from the spot. Matter
Crl. Appeal No.771-DB of 2005 3

was brought to the notice of Garib Dass, SI, SHO, Police Station Civil

Lines, Amritsar while present near Rattan Singh Chowk. Statement

of Sakal Dev was recorded. After making endorsement, statement

was sent tot he police station on the basis of which formal FIR was

recorded. Special report was sent to the Illaqa Magistrate.

Garib Dass, Investigating Officer along with party had

gone to the spot, where dead body was lying. Inquest report was

prepared. Dead body was sent to hospital for post mortem

examination. Rough site plan with correct marginal notes was

prepared. Statements of the witnesses were recorded. After post

mortem examination, dead body was handed over to the relations of

the deceased. Clothes worn by the deceased were produced by

Major Singh. They were put into a parcel and sealed. Sealed parcel

was taken into police possession vide separate memo attested by

the witnesses. Accused were arrested on 18.1.2004.

After the completion of investigation, challan was

presented against Jarnail Singh and Sarbjot Singh and Mithu (PO).

Case was committed to the Court of Session for trial.

After hearing learned Public Prosecutor for the State,

defence counsel for the accused and from the perusal of the

evidence on file, learned trial Court opined that a prima facie case is

made out to frame charge against both the accused under Sections

302 IPC. Charge was accordingly framed to which the accused did

not plead guilty and claimed trial

In order to substantiate the charge, prosecution examined

as many as six witnesses.

Crl. Appeal No.771-DB of 2005 4

PW-1, Dr. Gurmanjit Rai had conducted post mortem

examination on the dead body of Kapil Dev and found the following

injuries on his person:

1. A reddish brown abraded bruise present on

right side of upper lip and micoza of upper

lip on its inner aspect.

2. Reddish blue bruise was present on inner

aspect of lower lip.

3. A reddish brown abrasion was present of

knuckle of right middle finger.

4. Reddish brown abrasion 0.3 x 0.3 cm

present on apigastric region of abdomen,

bruising of internal aspect of anterior

abdominal wall present, left lop of liver was

found lacerted. Peritonial cavity contained

about 1750 cc of fluid blood.

5. Reddish brown abrasion 2 x 1 cm present

on front of left thigh on its middle 1/3rd.

6. Reddish brown abrasion 3 x 2.5 cm on

inner aspect of left forearm 3 cm below

elbow tip.

7. 1 x 0.5 reddish brown abrasion present on

inner aspect of left forearm 2 cm below and

medial tip of elbow tip.

8. On dissection of skull 7 x 6 cm extracranial

hamotoma present under scalp in the
Crl. Appeal No.771-DB of 2005 5

region of occipital region of back of head.

On removing skull cap brown was found

oedematus and membrane was found

tense.

Death was due to shock and haemorrhage. Injuries

were ante mortem in nature and sufficient to cause

death in the ordinary course of nature.

PW-2, Sakal Dev, complainant supported the prosecution

story by saying that accused had caused injuries to the complainant-

party. Kapil Dev was caught hold by the accused and was given

injuries. Kapil Dev was thrown on the ground and then the accused

had started jumping over his body.

PW-3, Raju and PW-6, Maheshwar Kumar are the eye

witnesses. They have supported the version of Sakal Dev,

complainant by saying that Kapil Dev was murdered by the accused.

PW-4, Head Constable, Major Singh was deputed for

getting the post mortem examination conducted on the dead body of

Kapil Dev.

PW-5, Kuldip Singh, Head Constable had delivered

specail Report tot he Illaqa Magistrate.

PW-7, Garib Dass is the Investigating Officer. He had

recorded statement of the complainant and had completed the

remaining formalities.

After the close of prosecution evidence, statements of the

accused were recorded under Section 313 Cr.P.C. Accused denied

all the allegations of the prosecution and pleaded to be innocent.
Crl. Appeal No.771-DB of 2005 6

In defence, Harmanbir Singh, DW-1 and Raj Kumar, DW-

2 appeared.

After hearing learned Public Prosecutor for the State,

defence counsel for the accused and from the perusal of the

evidence on file, learned Additional District and Sessions Judge,

Amrtisar had convicted the accused under Sections 302 IPC and

they were sentenced to undergo imprisonment as stated above.

Defence counsel argued that according to the prosecution

story, occurrence had taken place at about 9:30 P.M on 14.1.2004.

At about 12:10 A.M, report was lodged with the police. Police came

to the spot. Inquest report was prepared on the intervening night of

14/15.1.2004. At about 12:15 A.M., body was sent to hospital and

the same was received in the hospital at 12:30 A.M on 15.1.2004.

But evidence is contrary to the prosecution story. Investigating

Officer stated that on 15.1.2004 at 12:30 P.M, during day time,

statement of the complainant was recorded. After preparing the

inquest report, body was sent to hospital for post mortem

examination. Witnesses can be expected to tell lie but documents

cannot. Documentary evidence is to be given preference over the

oral evidence. Complainant-party was five in number, whereas the

accused were four in number. As per one witness, namely,

Maheshwar Kumar, Jarnail Singh sat on the neck of Kapil Dev

whereas, Sarabjot Singh started jumping on the chest of Kapil Dev

when brought outside in the veranda. Maheshwar Kumar and Raju

did not state a word that accused had also given injuries to the other

members of the complainant-party. Whereas Sakal Dev stated that
Crl. Appeal No.771-DB of 2005 7

they were also given beatings but there is no MLR on the file.

Witnesses are very much clear that during night time police party

came to the spot. Either the witnesses are not telling the truth or

documents are forged. There is no rent note on the record that the

complainant-party was staying on rent. Complainant-party was

tenant of Jarnail Singh. There was no dispute qua payment of rent.

When there was no motive to commit the crime then story is doubtful.

If appellants-accused had the intention to commit the crime then they

could easily bring weapons to cause injuries. There was no idea to

jump over the chest of Kapil Dev. Delay in lodging the FIR is also

fatal.

Learned counsel for the State argued that no doubt there

was delay in lodging the FIR but appellants-accused had no enmity

with the complainant-party. Therefore, there was no idea to implicate

the appellants-accused by leaving the real culprits. Case of the

complainant is that they were occupying the room on rent owned by

Jarnail Singh. Appellants-accused had the motive to commit the

crime so that complainant-party is forced to vacate the room.

Nothing to disbelieve PWs.

First submission of the defence counsel was that there is

delay in lodging the FIR. Delay was not fully explained. We agree

with this submission of learned defence counsel. Occurrence had

taken place on 14.1.2004 at 9:30 P.M during night time. As per

prosecution, report was lodged on 15.1.2004 at about 12:10 P.M.

Place of occurrence was at a distance of 1½ Kilometers from the

police station. No explanation as to why there was so much delay in
Crl. Appeal No.771-DB of 2005 8

lodging the FIR. Five persons were from the complainant side but

injuries were caused to only Kapil Dev. Complainant, Raju,

Maheshwar Kumar and Nand Kishore had witnessed the occurrence.

Death was on the spot. Then anyone could easily approach the

police station at arout 9:30 P.M, particularly, when the locality was

within the residential area of Amritsar. No case of the prosecution

that place of occurrence was at a distance of 40/50 kilometers in the

village and there was no bus service or vehicle to approach the

police station during night time or that the eye witnesses were also

injured and their condition was serious. Distance of about 1 ½

kilometers at 9:30 P.M could easily be covered within one hour on

foot. Accused were not armed. Accused simply jumped over the

body of Kapil Dev by throwing him on the ground. Therefore, the

complainant-party cannot argued that out of fear during night time

they were not in a position to approach the police station. Delay of

about 15 hours was not explained. But delay itself is not sufficient for

the acquittal of the accused.

Next submission of the defence counsel was that there

are two versions. First version is whether report was lodged during

night time or report was lodged during day time. As discussed

earlier, occurrence was at about 9:30 P.M on the night of 14.1.2004.

Distance of the place of occurrence from the police station was only

1 ½ kilometers. Complainant stated that police remained at the spot

up to morning. Signatures of his brother was taken at 2:00 A.M that

means during night time police came to spot. Raju, PW-3 stated that

police came at 10:00 P.M but his statement was not recorded by the
Crl. Appeal No.771-DB of 2005 9

police. Maheshwar Kumar PW-6 stated that police had met them at

about 12:00 during night time. Up to 12:30 A.M police came to the

spot. At 7:00/8:00 A.M body was removed to hospital but Garib

Dass, IO stated that on 15.1.2004 at 10:00 P.M, complainant had

met him. Statement of the complainant was got recorded at 12:00

noon. Party was on the spot at 12:15 A.M. Lastly stated that dead

body was sent at 5:00 A.M. Party stayed at the spot up to 5:00 A.M.

To clarify the dispute as to whether statement of the complainant was

recorded during night time at 12:10 A.M i.e on the intervening night of

14/15.1.20004 or the statement was recorded at 12:10 P.M during

day time on 15.1.2004. Original daily diary register and FIR register

was summoned from the concerned police station, Civil Lines,

Amritsar. Tarsem Lal, SHO of Police station, Civil Lines, Amritsar

had brought original roznamcha and FIR register. He had produced

the attested copies of Rapat No. 16, 19, 10 and 44 dated 15.1.2004.

As per entry no.10 of the roznamcha, Garib Dass, IO had left the

police station at 12:25 A.M on 15.1.2004 for patrol duty and to

apprehend anti-social elements. Vide rapat no. 16 dated 15.1.2004,

IO had recorded the statement of complainant at 12:30 P.M i.e during

day time. As per rapat no.19 dated 15.1.2004 on receipt of

statement in the police station FIR was recorded at 1:40 P.M. After

investigation, IO with the party came back to the police station and

entry was made at serial no.44 at about 11:00 P.M during night time

on 15.1.2004. After reaching the place of occurrence, inquest report

was prepared at 12:10 A.M on 15.1.2004 i.e during night time. Post

mortem report shows that dead body was brought to hospital at
Crl. Appeal No.771-DB of 2005 10

12:30 P.M on 15.1.2004. Papers were received at about 2:00 P.M.

In case IO with the party had left the police station at 10:25 A.M on

15.1.2004 then question is how the inquest report was prepared

during night time at 12:10 A.M on the intervening night of

14/15.1.2004. As per evidence, the police party had reached the

place of occurrence at 10:00 P.M and signature of the brother of the

complainant were obtained at 2:00 A.M and police party remained on

the spot up to 12:15 A.M when the body was sent to hospital at 5:00

A.M. That means the prosecution is not clear whether during night

time investigation was completed or during day time on 15.1.2004.

According to the inquest report and evidence on the file, occurrence

took place at 9:30 P.M on 14.1.2004, police party was informed and

came to spot at 10:00 P.M. Inquest report was prepared at 12:10

A.M. Statement of the complainant was also recorded during night

time. Dead body was sent to hospital at 5:00 A.M. When there are

two versions, then version favourable to the accused is to be

accepted. Prosecution is not in a position to explain how the inquest

report was prepared during night time at 12:10 A.M when IO had left

the police station at 10:25 A.M.

Next submission of the defence counsel was that

according to the complainant, accused had also given injuries to

other members of the complainant-party. Complainant specifically

stated that other members of the complainant-party were also given

beatings but there is no MLR on the file. Other PWs have not stated

a word that accused had also given beatings to the other members of

the complainant-party. Presence of complainant and the eye
Crl. Appeal No.771-DB of 2005 11

witnesses is not natural. Submission of the defence counsel seems

to be correct one. As per FIR, accused party was taking liquor.

Sarabjot Singh had demanded tobacco from Kapil Dev. When Kapil

Dev failed to oblige Sarabjot Singh, he became annoyed.

Complainant-party was going to have dinner. Door was closed.

Accused party had opened the door by giving a push and gave

beatings. Kapil Dev was caught hold and was given beatings. He

was thrown on the ground then accused party had started jumping

over the body of Kapil Dev. But there is no MLR either of the

complainant or any other eye witness. Complainant is definite that

he was also given beatings. But Raju and Maheshwar Kumar stated

that accused did not give beatings to anyone else. Complainant-

party was five in number whereas the accused were four in number.

Statement of Raju was recorded by the police. Raju did not state a

word that accused had also given injuries to him. Maheshwar Kumar

stated that Jarnail Singh had sat on the neck of Kapil Dev then

Sarabjot Singh started jumping over the chest of Kapil Dev. But

statements of the PWs are contrary to the FIR and medical evidence.

Only one injury was noted on the abdomen. Complainant-party was

occupying the room on rent owned by Jarnail Singh. There is no

receipt regarding payment of rent. Sarabjot Singh had demanded

only tobacco from the deceased. Sarabjot Singh had some

altercation with Kapil Dev But with the intervention of complainant,

his brothers and cousins, dispute was settled. Kapil Dev came inside

the room. After that if appellants-accused had the intention to

commit the crime, they could easily bring some weapons.
Crl. Appeal No.771-DB of 2005 12

Appellants-accused were not armed with any weapon. It is very

strange that one accused namely, Jarnail Singh sat on the neck of

Kapil Dev and another accused started jumping over his body,

particularly, when four brothers of Kapil Dev were very much present

there. Complainant-party could easily intervene to save Kapil Dev.

Particularly, when accused were not armed with deadly weapons.

The story of causing injuries to the deceased seems to be not natural

one. All these facts pointed out by the defence counsel were not

taken into consideration by the trial Court.

No other submission was put forward. Impugned

judgment/order of the trial Court suffers from infirmity and illegality

and the same is set aside. Benefit of doubt is given to the

appellants-accused and they are acquitted of the charge levelled

against them.

Appeal is accepted.

                       ( JASBIR SINGH )           ( JORA SINGH )
                            JUDGE                     JUDGE


January 27, 2009
ritu
 Crl. Appeal No.771-DB of 2005   13