High Court Punjab-Haryana High Court

Kaur Singh vs State Of Punjab on 2 July, 2008

Punjab-Haryana High Court
Kaur Singh vs State Of Punjab on 2 July, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH



                              Criminal Appeal No. 460-DB of 2007

                                    Date of Decision: July 02, 2008

Kaur Singh.

                                                        ... Appellant

                              Versus

State of Punjab.

                                                      ... Respondent


CORAM:     HON'BLE MR. JUSTICE ADARSH KUMAR GOEL,
           HON'BLE MR. JUSTICE S.D. ANAND.

Present:   Mr. A.P.S.Deol, Senior Advocate with
           Mr. Davinder Bir Singh, Advocate,
           for the appellant.

           Mr. Rajesh Bhardwaj, Deputy Advocate General, Punjab,
           for the respondent.


S.D. Anand, J.

1. In case F.I.R. No. 75 dated 13.08.1998, Police Station

Sangat, three persons (Jagsir Singh son of Joginder Singh son of

Prem Singh, Kaur Singh son of Ujaggar Singh and Malkiat Singh son

of Dan Singh son of Prem Singh) were tried on a charge of having

committed the murder of deceased Harbans Singh. Out of them,

Jagsir Singh and Malkiat Singh earned acquittal. It is only appellant

– Kaur Singh who suffered conviction for the offence under Section

302 of the Indian Penal Code and was sentenced by the learned Trial

Judge to undergo imprisonment for life and to pay a fine of
Crl. Appeal No. 460-DB of 2007 2

Rs.10,000/-. In default of the payment of fine, the appellant was

directed to undergo further rigorous imprisonment for four months.

2. As apparent from the substantive evidence (in the

statements of PW2 – Kartar Kaur and PW3 – Amandeep Kaur,

mother and daughter respectively of the deceased), none witnessed

the commission of the crime. All that PW2 – Kartar Kaur testified at

the trial was that “Panna Singh told me that Harbans Singh was lying

near house of Kaur Singh.” She proceeded to state that “Harbans

Singh was lying near the place of Mata Rani and drag marks were up

to that place from house of Kaur Singh. Amandeep arranged for the

water and Harbans Singh was made to sit. He was offered water and

thereafter I asked Harbans Singh what is the matter. Harbans Singh

disclosed that Kaur Singh and his wife Harbans Kaur has given me

injuries.” Her statement to that effect is fully in accord with the

statement made by PW3 – Amandeep Kaur who testified that “Panna

Singh came to our house that Harbans Singh is lying near house of

Master Kaur Singh and be brought home. Myself, my grand mother

and Panna went near the house of Kaur Singh on a bullock-cart.

Harbans Singh was lying near the small gate of house of Kaur

Singh……. Harbans Singh was given water after arranging same

from neighbour. He was made to sit. My grand mother asked

Harbans Singh what has happened with him, on which he replied that

Master Kaur Singh, his wife Harbans Kaur alias Banto, Jagsir and

Malkeet and Leela alias Kabal Singh have inflicted injuries on him.”

3. As would be apparent from the perusal of the above
Crl. Appeal No. 460-DB of 2007 3

quoted statements made by PW2 – Kartar Kaur and PW3 –

Amandeep Kaur, they claimed to have been informed by Harbans

Singh himself that injuries had been caused by appellant – Kaur

Singh and his non-appellant wife Harbans Kaur. That presentation

is not born out by Ex.PD which is the earliest presentation made by

PW2 – Kartar Kaur to this Court on the administrative side. In the

course thereof, there is a precise averment that “At that time, the

applicant tried to ask my injured son about the whole incident, but he

was unable to speak anything except the wording `Kaur Singh’.”

4. Furthermore, PW2 – Kartar Kaur attributed to Harbans

Singh, a statement that Kaur Singh – appellant and his wife Harbans

Kaur had caused injuries to him. As against it, PW3 – Amandeep

Kaur testified at the trial that her father informed PW2 – Kartar Kaur

that appellant – Kaur Singh, his wife Harbans Kaur alias Banto,

Jagsir, Malkeet and Leela alias Kabal Singh had inflicted injuries

upon him. The three additional names (Jagsir, Malkeet and Leela)

do not find mention in the deposition on oath of PW2 – Kartar Kaur.

5. A conjunctive perusal of the testimony on oath of PW2 –

Kartar Kaur and PW3 – Amandeep Kaur would make it amply clear

that both are not in tandem with each other. If Harbans Singh had

actually informed PW2 – Kartar Kaur in the presence of PW3 –

Amandeep Kaur that appellant – Kaur Singh and his wife Harbans

Kaur had caused injuries to him, there is no understandable reason

why this fact would not have found mention in Ex.PD. It may be

noticed here that PW2 – Kartar Kaur had to address Ex.PD to the
Crl. Appeal No. 460-DB of 2007 4

Chief Justice of this Court as she found that the police of Police

Station Sangat, had not registered an FIR in the context.

6. Panna Singh, who had allegedly furnished the information

to PW2 – Kartar Kaur in the presence of PW3 – Amandeep Kaur,

was not examined at the trial.

7. The statement made by PW2 – Kartar Kaur that the dead

body of Harbans Singh was lying near the place of Mata Devi and

drag marks were upto that place from house of Kaur Singh does not

inspire confidence. She testified at the trial that she had mentioned

the drag marks aforementioned in Ex.PD. She was confronted with

Ex.PD where this fact is not recorded. She also claimed to have

averred in Ex.PD that Harbans Singh informed her that Kaur Singh –

appellant and his wife Harbans Kaur had caused injuries upon him

and that Leela was standing over there at that time. She was

confronted Ex.PD where these facts do not stand recorded. She

stated at the trial that her statement in the context of the present

case was recorded by the Police after about 2-1/2 years of the

impugned occurrence and that she had thumb marked that

statement. The defence counsel called upon the prosecution to

supply to him a copy of that statement but the State counsel informed

the Trial Court that no statement bearing thumb impression of PW2 –

Kartar Kaur was available on record. This fact stand noticed by the

learned Trial Court in the course of the statement of this witness.

Likewise, similar fact-based note appears in the testimony of PW3 –

Amandeep Kaur.

Crl. Appeal No. 460-DB of 2007 5

8. Even otherwise, if Kartar Kaur had a grievance against

the police inaction in the matter of murder of her son, she could have

filed a private complaint in the Court. There is not even an averment

that any such complaint had been filed in the Court. Both these PWs

i.e. PW2 – Kartar Kaur and PW3 – Amandeep Kaur conceded that

their statements were recorded for the first time after 2-1/2 years of

the impugned occurrence.

9. We would also like to notice here that though PW3 –

Amandeep Kaur testified at the trial that Gurjant Singh, Sarpanch, did

turn up in the morning and that she (PW3) accompanied Harbans

Singh, Paharha Singh, Tek Singh and son of Gurjant Singh

aforementioned in the tractor-trolley by which Harbans Singh was

taken to a Hospital, she had to concede that the details of the

occurrence were neither disclosed to Paharha Singh and Tek Singh

nor to Dr. Gurmail Singh who examined Harbans Singh at the

Hospital. That would appear to represent an unnatural conduct on

their part. Normally, one would have expected the mother and

daughter of the deceased to share the details of the occurrence with

those who were helping them out by taking Harbans Singh to the

hospital in a tractor-trolley or whilst he was under treatment at the

hands of Dr. Gurmail Singh.

10. In the light of foregoing discussion, the finding of

conviction recorded by the learned Trial Judge cannot be sustained.

(There are a number of tell-tale circumstances which indicate that the

prosecution had not been able to make a doubt free presentation.)
Crl. Appeal No. 460-DB of 2007 6

The appeal shall stand allowed. The appellant shall stand acquitted

of the charge.


                                                   ( S.D. Anand )
                                                        Judge



July 02, 2008                             ( Adarsh Kumar Goel )
vkd                                                Judge


Note :       Whether to be referred to reporter:             Yes/No