Supreme Court of India

Jarnail Singh And Anr. Etc vs State Of Haryana on 20 January, 1993

Supreme Court of India
Jarnail Singh And Anr. Etc vs State Of Haryana on 20 January, 1993
Equivalent citations: 1993 SCR (1) 260, 1993 SCC Supl. (3) 91
Author: S N.P.
Bench: Singh N.P. (J)
           PETITIONER:
JARNAIL SINGH AND ANR.	ETC.

	Vs.

RESPONDENT:
STATE OF HARYANA

DATE OF JUDGMENT20/01/1993

BENCH:
SINGH N.P. (J)
BENCH:
SINGH N.P. (J)
REDDY, K. JAYACHANDRA (J)

CITATION:
 1993 SCR  (1) 260	  1993 SCC  Supl.  (3)	91
 JT 1993 (1)   207	  1993 SCALE  (1)153


ACT:
Criminal Law:
Indian Penal Code, 1860:
Sections  3O2,	149  and   Motive-Relevancy  of-Held   where
positive evidence is cogent, clear and reliable motive is of
no	importance-Family      members-Eye-witnesses-Whether
independent evidence required.
Evidence Act, 1872:
Chapter	  IX-Murder-Evidence  of  family  members  as	eye-
witnesses-Reliability of.



HEADNOTE:
The first appellant in Criminal Appeal No. 192/1980 and	 his
four sons were convicted under Section 302 read with Section
149 of the Indian Penal Code, 1908 and sentenced to  undergo
rigorous  imprisonments for life.  They were also  convicted
and  sentenced	to one year's  rigorous	 imprisonment  under
Section 148 of the Code.
According  to the prosecution, a son of the first  appellant
and  a daughter of P.W. 4 fell in love with each  other	 but
due  to	 opposition from P.W. 4's  husband,  their  marriage
could not take place and both of them committed suicide, and
therefore,  the	 first	appellant and his four	sons  had  a
grudge	that P.W. 4's husband was responsible for the  death
of  the	 first appellant's son; that two  months  thereafter
when  P.W. 4's husband and his elder brother were  returning
to  the village from town in a bullock-cart along with	P.W.
4, P.W. 5,her daughter and P.W. 6, her son-in-law, the	five
accused,  who  were  coming in a  truck	 from  the  opposite
direction  got down from the truck, chased P.W. 4's  husband
and his elder brother, who were running away, and  assaulted
them with Gandasa and Lathies and after boarding the  truck,
drove the truck over the two brothers, that when P.W. 4 to 6
went near the two brothers they found them dead and a  First
Information Report was lodged, and a postmortem was held.
261
On  the	 basis	of the evidence adduced	 on  behalf  of	 the
prosecution, including that of PWs 4 to 6, the Session Judge
came to the conclusion that the charges levelled against the
five  accused  were  fully established.	  This	finding	 was
upheld by the High Court.
In  the appeal before this Court, on behalf of	the  accused
persons	 it was contended that a false case had been set  up
against	 them by PW 4, who had not seen the  occurrence	 but
having	learnt	the  death  of her  husband  and  his  elder
brother,  became an eye-witness along with PWs 5 and 6,	 her
daughter and son-in-law respectively, only to implicate	 the
accused	 persons,  that there was no  immediate	 motive	 for
commission  of	such  a serious offence	 in  the  facts	 and
circumstances  of the case, that it would not be  proper  to
accept	the motive alleged on behalf of the prosecution	 and
that the eye-witnesses being only the members of the family,
some independent evidence was required.
	    Dismissing the appeals, this Court,
HELD:	  1.1.	Where  the  positive  evidence	against	 the
accused	 is  clear,  cogent and reliable,  the	question  of
motive	is of no importance.  But, at the same time,  motive
behind	a crime is a relevant fact and normally	 prosecution
is   expected  to  adduce  evidence  in	  respect   thereto.
Experience shows that one or other motive moves the  culprit
to a certain course of action.
Gurcharan  Singh v. State of Punjab, A.I.R. 1956  S.C.	460;
Narayan Nathu Naik v. The State of Maharashtra, A.I.R.	1971
S.C. 1656; Podda Narayana v. State of A.P., A.I.R. 1975 S.C.
1252;  Faquira	v. State of U.P., A.I.R. 1976 S.C.  915	 and
Molu v. State of Haryana, A.I.P. 1976 S.C. 24", relied on.
1.2. Normally  there is a motive behind every  criminal	 act
and  that  is why the investigating agency as  well  as	 the
Court  while examining the complicity of an  accused,  first
try  to	 ascertain as to what was the  driving	force  which
compelled the accused to commit the crime in question.	 But
with complex growth of society and which has 'also  produced
complex	 characters,  the actions and  reactions  of  person
either on the accuse side or on the prosecution side are not
very easy to ascertain and judge.  It is a matter of  common
experience  that  even	a  small  or  trifle  incident	 has
different reaction on different persons.  That is why it  is
not  always  easy  for the Court to weigh and  judge  as  to
whether under the circumstances
262
brought	 on record by the prosecution, In normal course	 the
accused	 concerned  could  have	 acted	as  alleged  by	 the
prosecution.
13.  In	 cases where prosecution is not able to establish  a
motive	behind	the  alleged  crime  it	 assumes  importance
specially   in	 cases	where  the  prosecution	  rests	  on
circumstantial evidence or on witnesses who have an inimical
background.   Proof  of	 motive on the pad  of	the  accused
persons	 to  commit an offence satisfies the  judicial	mind
about the likelihood of the authorship but in its absence it
is  only  proper on the part of the Court to have  a  deeper
search.	  But  if  the	Court  is  satisfied  that  evidence
adduced,  oral	or circumstantial,  establishes	 the  charge
against the accused, the prosecution case cannot be rejected
saying	that there was no immediate impelling motive on	 the
part of the accused persons to commit the crime.
1.4. In	 the  present case, the son of the  first  appellant
committed  suicide two months before the date of  occurrence
because	 of the attitude taken by PW 4's  deceased  husband.
It  can	 be said that there was no  immediate  motive  which
impelled the accused persons to commit the murder of the two
brothers  in broad day light in such cruel manner.  But	 the
death  of the son in a tragic circumstance must have  shaken
the  family and there is nothing unnatural or  unusual	that
because	 or  that,  the first appellant and  his  four	sons
having	seen the deceased coming to village on bullock	cart
decided to eliminate him.
1.5. That  apart, if the evidence adduced on behalf  of	 the
prosecution  is accepted, then whether there  was  immediate
motive	for committing the offence looses all  significance.
The  present  case  has many special  features	which  weigh
heavily	 against the accused persons and it is not  easy  on
their  part to dislodge them.  In cases relating  to  murder
the  time  taken  in  lodging  the  F.I.R.  assumes  special
significance.  The fact that P.W. 4 lodged the F.I.R. within
an  hour of the occurrence giving the details of the  manner
of occurrence lends corroboration to her testimony in  Court
regarding  the participation of the accused persons  in	 the
present	 occurrence.  The manner of occurrence disclosed  by
P.W.  4	 in  the  F.I.R.  was  fully  corroborated  by	 the
postmortem  examination	 reports.  The	two  doctors  during
postmortem examinations found that injury No. 7 on the chest
of  P.W. 4's husband and injury No. 11 on his brother  could
have been caused by the wheel of the truck passing over	 the
chest of P.W. 4's
263
husband and any blunt part of the truck striking against the
body of his brother.  This not only corroborates the version
disclosed  by  P.W. 4 in the F.I.R. but goes a long  way  to
establish the correctness thereof.
1.6. The  members of the family, if present at the  time  of
occurrence  are	 the most natural  witnesses.	The  version
disclosed in the F.I.R. has been supported by 3 eyewitnesses
P.W. 4, P.W. 5 and P.W. 6. There is no reason to doubt their
testimony only on the ground that they were closely  related
to  the	 victims.   There is no evidence to  show  that	 any
person	after  the  occurrence	appeared  at  the  scene  to
engineer  the  present	case against them.   P.W.  4,  whose
husband	 and elder brother of her husband had  succumbed  to
the  injuries, was left alone to pursue the post  occurrence
steps without help or assistance from anyone else.
1.7. There  is	no  reason to  interfere  with	the  finding
recorded by the trial court and affirmed by the High Court.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION : Criminal Appeal Nos. 192-
193 of 1980.

From the Judgment and Order dated 4.9.1979 of the Punjab and
Haryana High Court in Criminal Appeal Nos. 760 and 759 of
1977.

R.L. Kohli, U.R. Lalit and K.K. Mohan for the Appellants.
A.M. Singhvi, Ms. Renu George, Ms. Indu Malhotra and I.S.
Goyal for the Respondent.

The Judgment of the Court was delivered by
N.P. SINGH, J. These appeals have been filed on behalf of
five accused persons, who have been convicted under section
302 read with section 149 of the Penal Code for committing
murder of Gurbux Singh and Wasava Singh and have been
sentenced to undergo rigorous imprisonments for fife. They
have also been convicted under section 148 of the Penal Code
and have been sentenced to undergo rigorous imprisonment for
one year.

It is the case of the prosecution that Rulwant Kaur, the
daughter of Gurbux Singh (deceased) and Raghbir Singh, son
of Jarnail Singh, one of the accused fell in love with each
other. As the marriage could not materialise due to
opposition, two months prior to the date of occurrence,
264
both of them committed suicide. It is said that accused
Jarnail Singh and his four sons who are the other four
accused had a grudge against Gurbux Singh that the latter
was responsible for the death of Raghbir Singh aforesaid.
On 25.9.1974 before noon Gurbux Singh, his elder brother
Wasava Singh along with Surjit Kaur (PW 4) the wife of
Gurbux Singh, Sukhwant Kaur (PW 5) the daughter of Gurbux
Singh, and Surinder Singh (PW 6) son-in-law of Gurbux Singh
were returning to their village from Sirsa in a bullock-cart
after selling green fodder and making some purchases in the
market. On the way they saw from the opposite side the five
accused coming in a trust which stopped in front of the
bullock cart. All the five accused persons got down from
the truck and raised a Lalkara “DUSHMANO KO JAN SE MAR DO
JANE NA PAYEN”. Accused Karma was armed with a Gandasa
whereas the three brothers and Jarnail Singh were armed with
lathis. Seeing the accused persons Gurbux Singh and his
brother Wasava Singh got down from the bullock-cart and
started running away. They were chased and the accused
persons assaulted both of them with their respective
weapons. Ultimately they fell down. The accused persons
then raised an alarm “BAHANCHOD BACH NA JAWEN TRUCK BHE UPAR
PHER DO”. Thereafter all the five accused persons boarded
the truck. Accused Mohani sat at the steering wheel and
drove the truck over the bodies of two victims Gurbux Singh
and Wasava Singh. After the accused persons left Surjit
Kaur (PW 4), her daughter (PW 5) and son-in-law (PW 6) went
near the victims and found them dead.

The First Information Report was lodged at 12.30 P.M. A copy
of the said F.I.R. reached the Magistrate concerned by 2.15
P.M. The Investigating Officer reached the place of
occurrence, held inquest and recorded the statement of
witnesses including the aforesaid Sukhwant Kaur and Surinder
Singh. PW 2 and PW 3 are doctors who held the post mortem
examination of Gurbux Singh and Wasava Singh respectively
the same day at 5.30 P.M. During the post mortem examination
on the persons of Gurbux Singh 13 injuries were found.
Injury No. 7 was contusion 14′ x 7 1/4 on the front of
chest. On dissection, collection of blood was found and
upper seven on right side and upper eight on left side of
the ribs were found to have been fractured. Both lungs were
badly lacerated. Heart was also badly lacerated along with
pleura. According to the opinion of the Doctor (PW 2), who
held the post mortem examination of the body of
265
Gurbux Singh, the aforesaid injury No. 7 could be caused by
wheel of the truck passing over the portion of chest of the
deceased. The Doctor (PW 3), who held the post mortem
examination of the dead-body of Wasava Singh, found 21
injuries on his person. Injury No. 11 found on the person
of Wasava Singh was raddish contusion 11″ x 1 1/2 on the
middle of the upper part of the chest. According to the
Doctor, the said injury No. 11 could be possible by any
blunt part of a truck striking against the body. During the
investigation at the instance of accused Karma, the Gandasa
with blood stain was recovered and lathis were also
recovered from the possession of the accused persons,
In view of the evidence adduced on behalf of the prosecution
including that of Surjit Kaur (PW 4), Sukhwant Kaur (PW 5)
and her husband Surinder Singh (PW 6), the learned Sessions
Judge came to the conclusion that the charges levelled
against the five accused persons have been fully established
which finding has been upheld by the High Court.
According to the appellants, a false case has been set up
against them by Surjit Kaur (PW 4), the widow of Gurbux
Singh, who had not seen the occurrence, but having learnt
the death of Gurbux Singh and Wasava Singh became an eye
witness along with her daughter and son-in-law only to
implicate the accused persons. The counsel appearing for
the accused aforesaid pointed out that there was no
immediate motive for commission of such serious offence in
the facts and circumstances of the case and it shall not be
proper to accept the motive alleged on behalf of the
prosecution that as the son of accused Jarnail Singh and
daughter of Gurbux Singh had committed suicide, as their
marriage could not materialise because of the objection
raised by Gurbux Singh, accused Jarnail Singh and his four
sons chased the two victims on the road, and not only
assaulted them but also crushed them by the truck.
It is true that normally there is a motive behind every
criminal act and that is why the investigating agency as
well as the Court while examining the complicity of an
accused, first try to ascertain as to what was the driving
force which compelled the accused to commit the crime in
question. But with complex growth of society and which has
also produced complex characters, the actions and reactions
of persons either on the accused side or on the prosecution
side are not very easy to ascertain and judge. It is a
matter of common experience that even a small or trifle
266
incident has different reaction on different persons. That
is why it is not always easy for the Court to weigh and
judge as to whether under the circumstances brought on
record by the prosecution, in normal course the accused
concerned could have acted as alleged by the prosecution.
That is why this Court has repeatedly expressed the view
that where the positive evidence against the accused is
clear, cogent and reliable, the question of motive is of no
importance. Reference may be made to the cases of Gurcharan
Singh v. State of Punjab, AIR 1956 SC 460, Narayan Nathu
Naik v. The State of Maharashtar AIR 1971 SC 1656 = [1971] 1
SCR 133, Podda Narayana v. State of A.P., AIR 1975 SC 1252 =
[1975] 4 SCC 153, Faquira v. State of U.P., AIR 1976 SC 915
= [1976] 1 SCC 662, and Molu v. State of Haryana, AIR 1976
SC 2499 = [1976] 4 SCC 362. But at the same time it must be
impressed that motive behind a crime is a relevant fact and
normally prosecution is expected to adduce evidence in
respect thereof. Experience shows that one or other motive
moves the culprit to a certain course of action. In cases
where prosecution is not able to establish a motive behind
the alleged crime it assumes importance especially in cases
where the prosecution rests on circumstantial evidence or on
witnesses who have an inimical background. Proof of motive
on the part of the accused persons to commit an offence
satisfies the judicial mind about the likelihood of the
authorship but in its absence it is only proper on the part
of the Court to have a deeper search. But if the Court is
satisfied that evidence adduced oral or circumstantial
establishes the charge against the accused, the prosecution
case cannot be rejected saying that there was no immediate
impelling motive on the part of the accused persons to
commit the crime.

In the present case Raghbir Singh, the son of accused
Jarnail Singh, committed suicide two months before the date
of occurrence because of the attitude taken by the deceased
Gurbux Singh is not in dispute. It can be said that there
was no immediate motive which impelled the accused persons
to commit the murder of Gurbux Singh and Wasava Singh in
broad day light in such a cruel manner. But the death of
Raghbir Singh in a tragic circumstance must have shaken the
family and there is nothing unnatural or unusual that
because of that Jarnail Singh and his four sons having seen
Gurbux Singh coming to village on bullock-cart decided to
eliminate him.

Apart from that if the evidence adduced on behalf of the
prosecution
267
is accepted then whether there was immediate motive for
committing the offence loses all significance. The present
case has many special features which weigh heavily against
the accused persons and it is not easy on their part to
dislodge them. The occurrence took place before noon. The
F.I.R. was lodged at 12.30 P.M. within an hour. A copy of
the F.I.R. was received by the concerned Magistrate by 2.25
P.M., the same day. The Investigating Officer reached the
place of occurrence before 4 P.M. Even the port mortem
examinations of the two victims were held by two doctors
mentioned above by 5.30 P.M. the same day. In cases
relating to murder the time taken in lodging the F.I.R.
assumes special significance. The F.I.R. being the first
version of the occurrence disclosed to the police acts as
check on the part of the prosecution. The fact that Surjit
Kaur (PW 4) lodged the F.I.R. within an hour of the
occurrence, giving the details of the manner of occurrence
lends corroboration to her testimony in Court regarding the
participation of the accused persons in the present occur-
rence. The manner of occurrence disclosed by Surjit Kaur
(PW 4) in the F.I.R. was fully corroborated by the post
mortem examination reports. She stated in the F.I.R. at
12.30 P.M. that accused persons after having assaulted the
two victims with Gandasa and Lathis, crushed them with the
wheel of the truck. The two doctors during post mortem
examinations found that injury No. 7 on the chest of Gurbux
Singh and injury No. 11 on Wasava Singh could have been
caused by the wheel of the truck passing over the chest of
Gurbux Singh and any blunt part of the truck striking
against the body of Wasava Singh. This not only
corroborates the version disclosed by Surjit Kaur (PW 4) in
the F.I.R. but goes a long way to establish the correctness
thereof. It Surjit Kaur (PW 4) had not witnessed the
occurrence as suggested by accused persons then how she
could have mentioned in the F.I.R. that after assaulting the
two victims the accused persons entered into the truck and
crushed the victims with the wheel of the truck, which is
supported by the post mortem examination.
The learned counsel could not point out from the evidence of
Surjit Kaur (PW 4) which has been fully accepted by the
Trial Court as well as the High Court as to on what ground
that should be rejected. The same is the position so far
the evidence of Sukhwant Kaur (PW 5) and Surinder Singh (PW

6). About Sukhwant Kaur (PW 5) it was pointed out that she
was not present at the place of occurrence when the
Investigating Officer reached and she came only later.
However, so far Surinder Singh (PW 6) is concerned, he was
present when the Investigation. Officer reached the
268
place of occurrence. It was urged on behalf of the accused
persons that although Surjit Kaur (PW 4) had claimed in her
evidence that she had made purchases in the market before
returning to the village but no such article was found in
the bullock-cart. On behalf of the accused the traditional
and conventional argument that the eye witnesses being only
the members of the family, some independent evidence was
required, was also advanced. This argument has been
repeatedly rejected by this Court saying that the members of
the family if present at the time of occurrence are the most
natural witnesses. According to us, all these submissions
are of no significance, in view of the fact that the first
information report was lodged within an hour of the
occurrence; a copy whereof was received by the Magistrate
within two hours of the recording thereof. The version
disclosed in the F.I.R. has been supported by three eye
witnesses PW 4, PW 5 and PW 6. We find no reason to doubt
their testimony only on the ground that they were closely
related to the victims. There is no suggestion much less
evidence on behalf of the accused persons to show that any
person after the occurrence appeared at the scene to
engineer the present case against them. It appears Surjit
Kaur (PW 4) whose husband and elder brother of her husband
had succumbed to the injuries, was left alone to pursue the
post occurrence steps without help or assistance from anyone
else.

We find no reason to interfere with the finding recorded by
the Trial Court and affirmed by the High Court. Therefore,
the appeals fail and are accordingly dismissed.

N.P.V.	    Appeals dismissed.
269