Allahabad High Court High Court

Karua Alias Tej Pal Alias Rajendra vs State Of U.P. on 16 July, 2010

Allahabad High Court
Karua Alias Tej Pal Alias Rajendra vs State Of U.P. on 16 July, 2010
Reserved

CRIMINAL APPEAL No. - 500 of 1982

1.Karua @ Tej Pal @ Rajendra
2.Mahipal Singh                         Appellants
Versus
State of U.P.                           Respondent



Hon'ble Yatindra Singh,J.

Hon’ble Surendra Singh,J.

(Delivered by Hon’ble Surendra Singh, J)

1. The challenge in this appeal is the judgment and order dated 30.1.1982 passed

by 3rd Additional Sessions Judge, Mathura, in ST No.43 of 1981 and ST No.140 of

1981 convicting and sentencing the appellants under Section 396 IPC for the life

imprisonment.

2. Shorn of unnecessary details, briefly stated facts of the case are as follows:

• According to the prosecution on 16.12.1980, at abut 9.10pm, at police

station Sahpau, Mathura situated at a distance of one and a half

miles to the north of village Nagla Sewa of Dhandhau where the

dacoity is alleged to have taken place at about 6.45pm in late

morning on the same day, the Informant Lakshman Singh lodged a

written report (Ex Ka-1) purported to have been scribed by one,

Phulwar Singh of Nagla Sewa, P.S. Sahpau, District Mathura.

• As gleaned from the FIR, on the date of incident in the evening, at

about 6.45pm, said Lakshman Singh, his father (Sugreev Singh), Dal

Chand S/o Than Singh, Ramvir S/o Ram Prasad, Satyavir S/o Pyare

Lal and Bachchi S/o Shobha Ram were sitting around the fire in front

of the exit of their house, then about seven or eight persons came

from the side of the village Dhandhau and surrounded them at once
2

and opened fire in order to frighten them thereupon

the Informant caught hold appellant no.2 who had

fired the shot with a Pauna, knocked him on the

ground and at the same time appellant Karua gave a

lathi blow on the head of the Informant so that

appellant no.2 (Mahipal Singh) was able to free

himself from the clutches of the Informant. After

having been free, said Mahipal Singh fired another

shot at him but unfortunately it struck to Dal Chand in

his stomach.

• During this incident, it is alleged that the third

miscreant struck his father on the latter’s head with

the Pharsa while the remaining miscreants entered

into the house and started looting whereupon the

Informant and others raised alarm on which one

Kaptan Singh S/o Siya Ram ignited the fire behind

the house and Ram Swaroop S/o Shobha Ram also

ignited the fire below the Neem tree in front of the

house and thus the sufficient light including the

lantern light was provided.

• It is further alleged that one Juginder Singh S/o Lal

Singh of the village climbed to the roof of the house

and started indiscriminate firing from his licensed gun

towards the miscreants with the consequence that

miscreants lost courage and fled away towards

village Dhandhau and during the course of escape

from the spot, they fired again causing injury to one
3

Virendra S/o Hukum Singh.

• It is further specified that appellant no.1, Karua was

wearing pant and coat and had a lathi in his hand

and others had country made pistols and guns at the

time of incident and that Mahipal Singh was wearing

a black coat, a white Pajama and had a tie on and a

muffler around his neck. It has been given out that

the miscreants were seen and recognized well in light

provided by fire and lantern. It has also been given

out that the dacoity lasted for about 20 minutes.

3. On the basis of the said written report, a formal FIR (Ex Ka-16)

was prepared by the then head moharrir Mewa Ram and

consequently an entry was made in G.D. at serial no.28, both

contained signatures of Radhey Shyam (PW-8). On the basis of

formal FIR (Ex Ka-16), a case under Sections 395/397 IPC vide

crime No.192 of 1980 was registered. The injuries sustained by

Dal Chand, Virendra, Sugreev Singh and Lakshman Singh were

noted and they were sent for treatment and medical examination

alongwith concerned ‘chiththi majrubi’ accompanied with

Constable, Shripal Singh to PHC Sahpau, Mathura. Injured, Dal

Chand lost the battle of his life in the mid night of 17.12.1980.

Consequently, the offence was altered to Section 396 IPC from

395/397 IPC vide G.D. entry (Ex Ka-18).

4. Sri Durga Prasad Sharma (S.I.) was entrusted to prepare

inquest of the dead body of Dal Chand. S.O. , Radhey Shyam
4

was given a list of looted articles (Ex Ka-2) by the Informant,

Lakshman Singh on the spot on the same day in the morning i.e.

17.12.1980. He recorded the statement of witnesses Lakshman

Singh (PW-1), Sugreev Singh (PW-3), Satyavir (PW-4) and Om

Pkash (PW-5) on 17.12.1980. He made a spot inspection and

prepared site plan (Ex Ka-19). He collected samples of ash from

two different places material Ex-I from behind the house and

material Ex-II from the other places and prepared memo (Ex Ka-

20). He collected 14 blank cartridges and 7 wads from the spot

and prepared memo (Ex Ka-21) and sealed them (Ex-III to Ex-XVI

and XVII to XXIII). He further examined lantern of Sugreev S/o

Nihal Singh and found it in order and prepared memo cum

supurdginama (Ex Ka-22) and handed it over back to Sugreev. He

recognized writing and signatures of S.I. Sri D.P. Sharma on

papers concerning inquest report of the dead body of Dal Chand

(Ex Ka-7 to Ka-13). Exts. Ka-6 and Ka-14, copy of written FIR

apparently sent alongwith other papers at the time of dispatching

the dead body for post mortem examination which were duly

received by the medical officer concerned and the genuineness

whereof has been admitted.

5. On completion of investigation and the usual formalities

associated therewith, S.O. Sri Radhey Shyam (PW-8), the I.O. of

the case, submitted the charge sheets (Ex Ka-25 and Ex Ka-26)

against both the appellants, Karua and Mahipal Singh on

31.12.1980 and 1.3.1981 respectively.

5

6. Autopsy on the dead body of the Deceased, Dal Chand, was

conducted on 17.12.1980 at 4.45pm by Dr SP Bhatnagar (PW-7)

who proved the autopsy report as (Ex Ka-10). In his opinion the

Deceased was about 40 years of age, having an average built

body and had died about one day earlier. As per opinion of the

Doctor, rigor mortis was present all over the body of the Deceased.

The following ante mortem injury was found on the dead body:

(i). Gun shot wound of entrance multiple 33 in number

varying in size from 1/2cm x 1/2cm to 1/4cm x 1/4cm soft

tissue and abdominal cavity deep spread over an area

19cm x 18cm front of abdomen including lower part of chest

right side;

(ii). No charring and tattooing present;

(iii). Round metallic pellets recovered from soft tissue.

In the opinion of the autopsy surgeon the death of the deceased

was caused due to shock and haemorrhage as a result of injury

mentioned above.

7. On internal examination, the Doctor found 14 pellets from the

dead body. Both the chambers of the Deceased were found empty

and liver, kidney and intestines were punctured and clotted blood

was found. Four ozs semi digested food with blood was found in

the stomach in fluid state and its wall was punctured at places

through and through. Both small and large intestines were also

found punctured.

8. Dr Hari Babu Sharma (PW-2) is the doctor who has medically
6

examined Virendra, Sugreev Singh and Lakshman Singh.

9. Relevant and material details of injury reports are mentioned

below:

• Injury report (Ex Ka-3) of Virendra, aged about 25 years,

S/o Hukam Singh, resident of Nagla Sewa, P.S. Sahpau,

District Mathura, examined on 16.12.1980, at 9.30pm;

(1). Multiple gun shot wounds (about 9) in area 13cm x 8cm

left side of forehead of scalp in left half of forehead and

upper part of left cheek and left parietal region, size ¼ cm x

¼ cm approximately of each;

(2). Gun shot wound size ¼ cm x ¼cm on posterior surface

of upper 1/3rd of left arm;

(3). Gun shot wound size ¼ cm x ¼ cm in supra sternal

region.

Injuries are kept under observation, caused by gun shot.

Duration fresh.

Pt. is referred to District Hospital Mathura for X-ray left side of

scalp and eft arm and neck A.P. And lateral view and also for

treatment.

• Injury report (Ex Ka-4) of Sugreev Singh, aged about 50

years, S/o Nihal Singh, resident of Nagla Sewa, P.S.

Sahpau, District Mathura, District Mathura on 16.12.1980,

at 10pm;

(1). I.W. 5.5cm x ½ cm x scalp muscle deep on right side of

scalp about 8cms above the right ear.

7

• Injury report (Ex Ka-5) of Lakshman Singh, aged about

28 years, S/o Sugreev Singh, resident of Nagla Sewa

(Mauza Dhandhau), P.S. Sahpau, District Mathura

examined on 27.12.1980, at 6.30pm;

(1). Scabbed wound 1½cm x ½ cm on left side of scalp

about 12 cm above the left ear.

10. On the basis of charge sheets (Ex Ka-25 and Ex Ka-26), Chief

Judicial Magistrate, Mathura summoned the appellants and

committed the case to the court of sessions where it was

registered as ST No.43 of 1981 and ST No.140 of 1981

respectively. Since both the session cases have arisen out of the

same incident as such both of them were consolidated and tried

together, in accordance with law.

11. Additional Sessions Judge, Mathura, on 13.3.1981 and

6.7.1981 charged the appellants for the offence under Section 396

IPC. Since the appellants abjured the charge, therefore, the trial

proceeded against them.

12. In order to cement the charge and establish appellants’ guilt to

the hilt, the prosecution in all examined 8 witnesses out of whom,

witnesses, Lakshman Singh (PW-1), Sugreev Singh (PW-3),

Satyavir (PW-4) and Om Prakash (PW-5) were fact witnesses and

rest were formal witnesses who included Dr Hari Babu (PW-2)

(examined the injured persons), Dr SP Bhatnagar (PW-7), Radhey

Shyam Singh, S.O. (PW-8) and Constable Shreepal (PW-6), (who
8

carried the dead body. Surendra Singh (DW-1) of village Nagla

Sewa and Vinod Kumar (DW-2) of village Nagla Mani were also

examined by the witness.

13. The defence of the accused appellant was that of denial and

and false implication in connivance between the police and the

Informant. The trial court vide its impugned judgment and order

after scrutiny of evidence of the witnesses and other material on

record, was satisfied that both the accused had committed dacoity

with the murder of an innocent person, Dal Chand the Deceased

and the charge was proved beyond doubt and, therefore, held the

appellants guilty for the offence under Section 396 IPC and

convicted them to life imprisonment, which has resulted in the

present appeal.

14. Heard Sri Anand Kumar Srivastava, holding brief of Sri J.N.

Chaturvedi, counsel for the appellants and Sri VK Mishra AGA for

the State. We have also gone through the evidence and other

material placed on record.

15. Learned counsel for the appellants has raised following

contentions:

• The Prosecution has not been able to prove the guilt of the

appellants beyond reasonable doubt, thus the appellants

are entitled for acquittal;

• The FIR of the incident was false, fabricated and ante-timed

and lodged in collusion with the police concerned;
9

• The prosecution has not produced any independent witness

of the incident rather independent and uninterested witness

could have been produced. Thus the testimony of such

witnesses produced in support of the prosecution cannot be

relied upon;

• There are certain infirmities in the deposition of the

witnesses which go to root of the matter and shakes the

basic version of the prosecution;

• Informant Lakshman Singh was medically examined on

27.12.1980. Apparently, the prosecution has produced

forged and fabricated evidence to the effect that he

received injury during alleged incident.

• The case has been initiated against the appellants due to

enmity at the instance of one Charan Singh.

• The prosecution has completely failed to consider the

defence set up by the appellants, thus their conviction and

sentence is bad in law.

16. All witnesses of fact have unerringly supported the prosecution

case and there is nothing in their statements, which belies the

prosecution version. The testimony of these witnesses is of

unimpeachable character. There is no merit in the appeal as

prosecution has successfully proved the appellants to be guilty of

the murder. The appeal is liable to be dismissed.

17. The prosecution has placed reliance upon the oral evidence of

the prosecution witnesses examined during the course of trial as
10

well as documents and material exhibits and reliance was also

placed upon the circumstances governing the case.

18. For adjudicating the correctness of the submission made and

judging the guilt or of the innocence of the accused, a synopsized

discussion of material evidence of both the prosecution and the

defence is necessary.

19. The harbinger of prosecution evidence were Lakshman Singh

(PW-1), Sugreev Singh (PW-3), Satyavir (PW-4) and Om Pkash

(PW-5). In defence two witnesses have been examined. One was

Surendra Singh (DW-1) and another was Vinod Kumar (DW-2) as

mentioned above.

20. During the trial the Informant/Injured Lakshman Singh (PW-1)

besides narrating his allegations contained in the written report (Ex

Ka-1) further testified giving out entire details of the alleged

occurrence and proved written report (Ex Ka-1) and list of the

property given by him (Ex Ka-2). He has further clearly and

specifically deposed that he knew the appellants from before and

when he caught hold the appellant Mahipal Singh, Karua gave him

lathi blow on his head and soon after Mahipal Singh fired second

shot at him, which hit Dal Chand, who succumbed thereafter to his

injuries. It is observed from his cross-examination that defence

has not been able to prove to shake his testimony. He further

narrated that the report was scribed by one, Phulwar Singh after

the dacoits had left the place and that he had signed the same
11

after it was read over to him and the said report was lodged at

about 9.10pm on the same day.

21. Sugreev Singh (PW-3) is another witness, who was injured in

the incident and who went to the police station alongwith

Lakshman Singh (PW-1), the Informant. He belongs to the family

whose house was looted. His presence was natural and most

likely. The defence from his cross-examination has not been able

to shake his testimony at all and has failed to elicit any material

contradiction in his statement from that of PW-1.

22. Satyavir (PW-4) is another witness of fact. He was an

immediate neighbour named in the FIR and thus the natural and

most probable witness. He has fully supported the couple

witnesses in all material aspects of the incident, thus his testimony

cannot be ignored and discarded.

23. So far as Om Pkash (PW-5) is concerned, he is an

independent witness and belongs to village Gadh Anta, P.S.

Saidabad, District Mathura. He has given out a reason or

explanation for his presence in village Nagla Sewa. Indisputably,

his name was not disclosed in the FIR, although he is a witness of

charge sheet. He has been examined in corroborative support of

the case. He has deposed that he knew the appellants very well

from before and had seen them at the scene of occurrence on the

relevant date and time.

12

24. However, testimony of Vinod Kumar (DW-2) makes to believe

regarding his presence at the scene.

25. Constable Sripal (PW-6) is a formal witness. The then S.O.

Radhey Shyam (PW-8), has stated about the details and manner

of the investigation conducted by him.

26. Sri Hari Babu Sharma (PW-2) has also given medical evidence

in support of prosecution case. He had medically examined

Virendra, Sugreev Singh and Lakshman Singh.

27 All the formal witnesses have given supportive evidence as

referred above. They testified the facts of the prosecution case

and they were cross-examined at length but no material has been

brought on record to make their testimony suspected and

unbelievable.

28. Another argument by the learned counsel for the appellants is

that the FIR was false and fabricated and lodged in collusion with

the police concerned is wholly unappealing. We reject it outrightly

as being wholly unmerited. Ex Ka-16 shows that the report was

lodged at 9.10pm on 16.12.1980 and that the occurrence had

taken place at 6.45pm on the same day. Ex Ka-16 and Ex Ka-17

disclose that the distance between the alleged place of occurrence

and police station Sahpau was only one and half miles. It is not

disputed that a person had lost his life during the alleged

occurrence. The formal FIR (Ex Ka-16) does bear on its top crime
13

No.192, under Sections 395/397 IPC. The said crime of Indian

Penal Code also finds place in the copy of the corresponding entry

made in G.D. (Ex Ka-17). (Ex Ka-17) shows that the Informant,

Lakshman Singh had gone to lodge the report, he was

accompanied with Dal Chand (Deceased) and the injured. Ex Ka-

3 and Ex Ka-4 (Chiththi majrubi) bear Sections 395/397 IPC noted

thereon. The injury reports were prepared at 9.30pm and 10pm on

the date of the incident and and amongst the document prepared

earliest. Crime number is also shown in chiththi majrubi at the

back of Ex Ka-3 and Ex Ka-4. Further Ex Ka-14 shows that copy

of the FIR lodged was sent alongwith papers which reached the

medical officer concerned alongwith the dead body. Recital in post

mortem report (Ex Ka-15) corroborates this fact. Site plan (Ex Ka-

19) also bears crime number and Section 396 IPC. The papers

(Ex Ka-6 to Ex Ka-14) accompanying the dead body are on record.

Inquest report (Ex Ka-7 to Ex Ka-9), challan nash (Ex Ka-10),

photo nash (Ex Ka-11) go to show that crime no.192, under

Section 396 IPC was mentioned therein. The recitals behind the

back of the injury reports (Ex Ka-3 and Ex Ka-4) and copy of First

Information Report, dated 16.12.1980 showing crime no. 192,

under Sections 395/397 IPC was also indicated. Sugreev Singh

(PW-3) was injured whose injury has been shown as Ex Ka-17 and

he accompanied with Lakshman Singh (Informant) reached to the

police station concerned at or about 9.15pm and there was no

good and sufficient reason as to why statement of this witness in

this regard cannot be believed as correct keeping in view of the

entire oral and documentary evidence placed on record.
14

29. There is virtually no worthwhile evidence showing that either

Informant, Lakshman Singh and the police concerned had any

motive or enmity with the appellants due to which they have been

implicated in the present crime. Even there is no iota of evidence

that Charan Singh also reached the police station before or after

the FIR was lodged. Satyavir (PW-4) was an immediate neighbour

named in the FIR and he is natural and most probable witness.

Sugreev Singh (PW-3) is one of the injured witnesses. He went to

the police station alongwith Informant Lakshman Singh as he

belonged to the family whose house was looted. His presence on

the spot cannot be disbelieved. Any omission or minor

contradiction on any unimportant facts by him will not be fatal for

the prosecution. It is settled law that at any rate any minor

inconsistencies regarding details not affecting the real matter in

controversy would be of no avail. As far as production of any

independent witness is concerned, it cannot be expected that in

the late winter evening persons near by villages to reach on the

spot soon after the incident particularly when the firing was

involved. Thus we find that the witnesses cannot be said partial

and interested against the accused or under the thumb of police,

and/or inimical to the accused because nothing material has been

brought and shown on record to warrant any of such inferences

discredited their testimony.

30. To the argument that independent witness and uninterested

witnesses could have been produced but were not examined, we

would like to point out that the case has to be decided on the
15

evidence of witnesses examined only and the prosecution is free

to produce any of the witnesses to whom he thinks fit and proper.

The prosecution cannot be compelled to produce some particular

witness as pointed out earlier in the instant case on the ground

that the witnesses who have been examined, cannot be said to be

independent and uninterested witnesses.

31. So far as the next submission of the learned counsel for the

appellants that there are certain infirmities in the deposition of the

witnesses is concerned only this will be suffice to say that the

witnesses have given graphic account of the incident and is

convincing and acceptable apart from minor discrepancy.

32. It would be of no avail as there is neither any material

contradiction nor any important omission. At any rate any minor

inconsistency regarding details not affecting the real matter in

controversy carries no weight. It is established law that over much

importance cannot be given to minor discrepancies which do not

go to the root of the matter and shake the basic version of the

witnesses, therefore, cannot be annexed with undue importance.

33. Regarding the submission of the learned counsel for the

appellants that the prosecution has produced forged and

fabricated evidence to the effect that Lakshman Singh, the

Informant has received injuries during the alleged incident.

Indisputably, Dal Chand has lost his life during the commission of

the dacoity, moreover, the prosecution had nothing much to gain or
16

loose if he had shown injury to himself. The injury sustained by

the Informant cannot ordinarily be self-inflicted. The fact must not

be lost sight of that Ex Ka-17 copy of corresponding entry made in

G.D. entry shows that Lakshman Singh had blood stained injury on

his head. Moreover, the delay in medical examination of the

Informant Lakshman Singh would not reject his credibility.

34. Apparently, both the appellants have denied the truth and

correctness of the prosecution in their statements recorded under

Section 313 CrPC and both have categorically stated that they

were not at all present at the place given out on the relevant date

and time and have claimed that they have been wrongfully and

falsely implicated in the present case. They further disclosed that

there was enmity between them and some villagers and the report

was lodged in collusion with the police concerned by the Informant

at the instance of one, Charan Singh, resident of village Chobara,

who bears enmity towards them. Each of the accused appellants

stated that earlier to the present case Charan Singh had initiated a

case against them for dacoity but it was converted into a case of

marpeet and they were charge sheeted accordingly and it is still

pending for disposal. They further pointed out that the said

Charan Singh and one, Shiv Charan, both belonged to village

Chobara and they suspected that the appellants had some illicit

relationship with the ladies of their family, and that was the reason

behind their false implication earlier and inasmuch as the

suspicion continued, in order to take revenge from them they have

again got them implicated in the instant case in connivance with
17

the Informant.

35. Apart from this, accused appellant no.1, Karua pleaded that his

plot as well as those of Informant are irrigated from one and the

same Kulaba and on account of that the disputes between them

often take place as such, that was one more reason why they have

been wrongfully and falsely implicated.

36. In defence as many as two witnesses, namely, Surendra Singh

(DW-1) of village Nagla Sewa and Vinod Kumar (DW-2) of village

Nagla Mani, have been examined. Surendra Singh (DW-1) had

deposed that after the commission of alleged dacoity, some

persons from village Chobara, including Charan Singh had

reached on the spot and he had told Sugreev Singh and Informant

Lakshman Singh that on the way he had seen the accused

appellants, Karua and Mahipal Singh going back after committing

dacoity at their house. The deposition of another defence witness,

Vinod Kumar (DW-2) was recorded on 19.6.1981 and deposed

that he was married seven years before and that he was not

married again, and that Om Prakash or Khemchand or any other

person of village Anta Garhi had never gone to his house with the

proposal of his marriage. He further deposed that his wife was

alive and therefore, there was no question of putting any proposal

to him for the marriage.

37. Thus, in a nutshell, the defence put up on behalf of accused

appellants appear to be that aforesaid Charan Singh and others of
18

village Chobara had reached on the spot after the alleged dacoity

and poisoned the minds of the victims of dacoity against accused

appellants, Karua and Mahipal Singh on account of prior strained

relationship between Charan Singh and others of village Chobara.

The accused appellants and the local police, therefore, got

prejudiced and influenced against them at the instance of

aforesaid Charan Singh etc. and acted in collusion with the

victims of dacoity and got the FIR registered against them.

Indisputably, there is no evidence that aforesaid Charan Singh etc.

reached the police station. A perusal of the FIR shows not only

implication of the accused appellants in the present case under

Section 396 IPC but it also discloses particular roles said to have

been played by them. It is hard to conceive that simply because of

minds of the victims of the dacoity having been prejudiced against

the accused, the Informant would go so far not only to implicate

them falsely but would also be so much prejudiced against them

so as to attribute particular roles to each of them and also describe

in the FIR the clothes worn by them. Even at the instance of the

police the earlier criminal case was initiated against the accused

appellants under Section 395 IPC and later on it was converted

into lesser offence, which transpires that police was not prejudiced

against them and if it was so the argument that the police went so

far in collusion with the Informant while implicating the appellants

in the present case carries no force. However, it is difficult to

accept that the police would go to the extent to implicate the

appellants in heinous offence under Section 396 IPC.
19

38. Now it is necessary to examine whether accused appellants

had any prior enmity with the concerned local police or not. The

record does not show at all that either or both of the accused

appellants had been challaned and got convicted earlier at the

instance of Sahpau police for any serious or heinous offence. The

mere fact that the accused appellants were challaned in some

minor case in the year 1979 would not be any consequence,

particularly when it is not shown that they were convicted therein.

The defence has failed to show that the appellants had any enmity

with any particular police personnel. Even the defence has not at

all put or suggested to any prosecution witnesses regarding any

enmity or strained relationship between the appellants and the

Informant, Lakshman Singh and others, thus no inference or

conclusion that the FIR was lodged later on in consultation or in

collusion with the local police implicating the accused appellants.

39. Hence in the light of the above, the defence set up appears to

be false and unappealable. Apparently, Surendra Singh (DW-1)

has clearly stated that he did not know appellants, Karua or

Mahipal Singh and cannot say whether they were involved or

participated in the dacoity or not. He has stated about the

poisoning or prejudicing of mind by Charan Singh, and he has

further acknowledged that he had never told anything about it to

any one earlier nor had approached higher authorities disclosing

the true case thereof so his statement is of no value in this regard.

Vinod Kumar (DW-2) has been examined to devalue the testimony

of Om Prakash (PW-5), who had given out a reason or explanation
20

behind his presence in village Nagla Sewa where the dacoity took

place but DW-2, Vinod Kumar has not supported his version. The

assertion of DW-2 that he was already married about seven years

back and has not remarried, and he had children and his wife is

alive goes a long way to cast considerable doubt on the value and

credibility of testimony of Om Prakash (PW-5). Moreover, during

the investigation, Sugreev Singh had named Om Prakash while

Lakshman Singh had not disclosed his name. Hence the trial court

has rightly declined to give face value to his testimony.

40. We have cogitated over rival submissions and in that light have

perused the entire record and our findings and conclusions are as

follows:

• On summation of evidence critically on contentious issue,

we find that three fact witnesses PW-1, PW-3 or the

injured witnesses while PW-4 is an independent and

immediate neighbour named in the FIR, have fully

supported the prosecution version;

• All the formal witnesses have given supporting evidence;

•Time, place and date of the incident were not disputed by

the defence and, therefore, those facts are proved beyond

any pale of doubt;

•Inconsistent defence plea does not inspire any confidence.

The trial court has rightly ignored to consider the defence

set up by the accused;

•The accused appellants have not been able to prove any
21

enmity with the Informant or witnesses and have failed to

bring on record any material evidence which is indicative of

the fact that the Informant or witnesses have any reason to

implicate them in the instant heinous crime;

•The prosecution has been able to prove and establish the

truthfulness and correctness of the facts and make out guilt

of the accused appellants to the hilt and bring home charge

against them beyond shadow of reasonable doubt.

41. On an over all consideration, the intrinsic merit of the evidence

in the instant case, was clearly indicative of the guilt of the

accused appellants.

42. The appeal lacks merit. It is accordingly dismissed. Both the

appellants, Karua @ Tej Pal @ Rajendra and Mahipal Singh are

on bail. Their bail is cancelled. The CJM Mathura shall cause the

appellants to be arrested and lodged in jail to serve out the

sentence.

16/07/2010
Mt/