High Court Punjab-Haryana High Court

Krishan Kumar And Another vs State Of Haryana on 1 October, 2008

Punjab-Haryana High Court
Krishan Kumar And Another vs State Of Haryana on 1 October, 2008
Crl. Appeal No. 467 DB of 1998                                       1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH



                         Crl. Appeal No. 467 DB of 1998
                         Date of decision: October 1, 2008



Krishan Kumar and another                         ...Appellants

                         Versus

State of Haryana                                  ...Respondent




CORAM:- HON'BLE MR. JUSTICE K.S. GAREWAL
        HON'BLE MR. JUSTICE JITENDRA CHAUHAN



Present:    Mr. Baldev Singh, Senior Advocate with
            Mr. Arshwinder Singh, Advocate,
            for the appellants.

            Ms. Navin Malik, Additional Advocate General, Haryana.


K.S.GAREWAL, J.

Krishan Kumar (20) and Bhoop Singh (28), residents of

Durjanpur, Police Station Agroha, District Hisar, were charged under

Section 302 read with Section 34 IPC for the murder of Dharmapal (20) of

their village. They were tried by the learned Additional Sessions Judge,

Hisar, found guilty on August 22, 1998 and sentenced to rigorous

imprisonment for life and to pay fine of Rs. 1000/-, in default of payment of

fine, they were to further undergo rigorous imprisonment for three months.

Dharampal was the son of Jag Ram @ Jaggu (PW-7) and

Sarwan Devi (PW-8) also of Durjanpur. On the evening of August 13, 1996
Crl. Appeal No. 467 DB of 1998 2

at about 7 PM, Jag Ram @ Jaggu, his wife Sarwan Devi and brother Lekh

Ram were sitting in the courtyard of their house. Bhoop Singh accused and

his nephew Krishan Kumar came to their house and called Dharampal out.

Jagram, Dharmpal and Dharmpal’s sister Kali were at that time busy cutting

green fodder with their gandasa. Dharampal left the gandasa and went out of

the house. He was followed by Jag Ram.

They found Krishan Kumar appellant 1 and his maternal uncle

Bhoop Singh standing outside the house. Bhoop Singh addressed

Dharampal and said that he had beaten their “bitch” for the defecating and

they had now come to teach him a lesson. In the meanwhile, Lekh Ram also

came out of the house. Bhoop Singh began abusing Dharampal and caught

hold him from behind. Krishan Kumar stabbed Dharampal in the abdomen

on the right side of the navel. After inflicting injuries both Bhoop Singh and

Krishan Kumar left the scene. Jag Ram and Lekh Ram lifted Dharampal and

brought him inside their house. Thereafter they arranged for transport and

evacuated him to Hisar hospital but Dharampal died outside the hospital

gate.

Jag Ram @ Jaggu met ASI Kapoor Singh in the hospital and

gave his statement. ASI Kapoor Singh of Police Station, Agroha, had

reached the hospital on receiving an intimation from the SHO, Police

Station, Hisar, regarding Dharampal’s death. Jag Ram’s statement was

concluded at 11.30 PM and on its basis FIR was registered at Police Station,

Agroha, at 1 AM on August 14,1996. The special report of the case was

delivered to the Magistrate, Hisar at 3.30 AM.

The Investigating Officer commenced the investigation by

preparing the inquest report of the dead body which was lying in Civil
Crl. Appeal No. 467 DB of 1998 3

Hospital, Hisar. Thereafter, the body was sent for post-mortem which was

conducted by Dr. Ramender Singh (PW-1), Medical Officer, Government

Hospital, Hisar at 12.30 PM on August 14, 1996. The Medical Officer

found the following injury.

“1. There was a spindle shaped incised wound measuring 2

inch in length. The maximum width was ½ inch in the

middle. It was placed obliquely on the right side of

abdomen about 3 inches from the umblicus clotted blood

was present in and around the wound on probing and

dissection the direction of the wound was upwards and

slightly medically. It traversed through the muscle and

facia of the anterior abdominal wall and there was a cut

of 1.5 inch x 0.5 inch in the ascending colon and a cut in

the inferior surface of liver which was 1.0 inch x 0.5 inch

x 0.5 inch in size. The abdominal cavity contained about

one litre of blood. The depth of the wound was about 6

inches.

The heart was healthy and empty. The large intestines

contained facecal matter. The stomach was healthy and

empty. Other organs were pale and healthy.”

In the opinion of the Medical Officer, the cause of death was

harmorrhage due to the aforesaid injury which was sufficient to cause death

in the ordinary course of nature.

The Investigator proceeded to Durjanpur, recorded the

statements of the eye witnesses Sarwan Devi, Lekh Ram and took blood

stained earth from the spot. He looked for the accused but could not find
Crl. Appeal No. 467 DB of 1998 4

them. Krishan Kumar was arrested on August 19, 1996 from Bus Stand

Durjanpur. He was interrogated and his disclosure statement led to the

recovery of a knife from a rain water outlet (parnala) of the kitchen of his

house. Bhoop Singh was also arrested on August 19, 1996.

After completion of the investigation, both the accused were

sent up for trial. Charges were framed against Krishan Kumar under Section

302 IPC and against both Krishan Kumar and Bhoop Singh under Section

302/34 IPC, to which they pleaded not guilty and claimed trial. The main

witnesses examined by the prosecution were Dr. Ramender Singh (PW-1),

Jag Ram @ Jaggu (PW-7), Sharwan (PW-8) and ASI Kapoor Singh (PW-

10).

After completion of the prosecution evidence, the accused were

examined without oath under Section 313 Cr.P.C. Both denied the

prosecution case but Krishan Kumar pleaded a counter-version to the

following effect:-

“Bhoop my co-accused is my maternal uncle. My parents are

dead and I have minor sister who is unmarried and reside with

me at village Dobhi. I occasionally visit village Durjanpur to

meet my maternal uncle. My maternal uncle and I were not

having any bitch. My maternal uncle has four children two of

them are sons and two of them are daughters. There is a public

latrine abutting the street in the vicinity of the house of my

maternal uncle. On the alleged day of the occurrence my

maternal aunt Chameli alias Guddi had gone to answer the call

of nature in the public latrine. I was present at the house of my

maternal uncle who had gone to sell milk at Hisar as he is a
Crl. Appeal No. 467 DB of 1998 5

milk vendor. After sometime I heard the cries of my maternal

aunt and I immediately rushed to the street near the latrine and

saw that Dharampal had caught hold of my maternal aunt with

intend to molest and ravish her. I caught hold of Dharampal

deceased but immediately thereafter he took out a knife and

attempted to assault me. In my attempt to save myself I caught

the arm of Dharampal and twisted it and in the struggle he

suffered an injury with that knife in his abdomen”.

When called upon to enter defence Bhoop Singh pleaded alibi

in the following terms:-

“I am a milk vendor. I used to go to sell milk Hisar at 6.00 AM

and used to return to my village at 11.00 AM and again I used

to go at 3.00 P.M. and used to return at 8/9.00 P.M. On 13.9.96

at about 7.00 P.M. I was not present in my village and had

come to Hisar for selling milk.”

The accused were called upon to enter defence. Guddi @

Chameli appeared as DW-1 and testified that she had gone to the common

public latrine at 6.30 AM. The deceased entered the latrine with bad

intention, caught hold of her to outrage her modesty. She raised an alarm

which attracted Krishan Kumar. The deceased came out of the latrine and

she also followed him. Krishan Kumar caught hold of the deceased’s hand

but the deceased took out a dagger from the fold of his pyjama to assault

Krishan Kumar. Krishan Kumar caught hold of his hands and twisted them.

In the struggle the dagger which the deceased was holding entered his own

abdomen. Blood drops fell on the ground around the latrine.

The learned Trial Judge accepted the prosecution version in its
Crl. Appeal No. 467 DB of 1998 6

entirety. The defence pleaded by the accused was rejected as being

improbable. The learned Trial Judge held as under:-

“It is pertinent to mention here that the case of the defence, is

that Krishan accused had grappled with the deceased and the

knife had hit the deceased in that scuffle. So the presence of

Krishan accused at the spot is not disputed. From the evidence

on record it is clear that deceased had only one injury on his

person. There is no evidence on record to prove that Krishan

accused had received any injury on his person. Had there been

any scuffle in between Krishan and Dharmapal deceased there

would have been injuries on the person of both of them as both

of them are young persons. The absence of injury on the

person of accused as well as any other injury on the person of

deceased suggests that the defence version is improbable.

Otherwise also from the site plan it is apparent that the public

latrine is near the Abadi. So no one will dare to molest a

woman at such a place during day time.”

It has been forcefully argued that the prosecution has failed to

establish any real motive. The two accused were said to have stabbed the

deceased because he had beaten their bitch. However, the prosecution has

failed to show when this incident occurred, whether it was seen by any one

else and what was so special about that bitch that had made the accused so

sensitive. There did not appear to be any other past enmity or motive

between the two families. Therefore, beating of a bitch did not sound to be

such a strong motive that would drive any one to commit murder.

A lot of stress was placed on the fact that the place of
Crl. Appeal No. 467 DB of 1998 7

occurrence was not outside the house of the deceased but at a little distance

therefrom, as no blood was found outside the house. Blood was found

outside the latrine which was about 33 ft from the entrance of the house,

therefore, this lent corroboration to Guddi’s version. It was also argued that

neither Sarwan Devi nor Jag Ram @ Jaggu had mentioned the name of Lekh

Ram in their evidence. They had testified that one Prabhu was with them

when the occurrence took place.

Lastly, it was argued that Bhoop Singh had been empty handed

while Krishan Kumar had acted in exercise of right of self defence. Krishan

Kumar was attracted to the spot when he heard his aunt Guddi’s screams

coming from latrine. When he reached the spot he found the deceased had

caught hold of Guddi and was trying to outrage her modesty. It was then

that Krishan Kumar stabbed the deceased.

On behalf of the State, it was argued that Guddi’s version had

not been supported by any one else from the village. She had not made any

complaint to any senior officials about the false implication of her husband

and nephew. As regards, the discrepancy over Lekh Ram, it was stated that

Lekh Ram and Prabhu are the same person. Indeed in the statement of

Sarwan (PW-8) it has been clearly brought out that she alongwith Parbhu

and Lekh Ram were sitting in the courtyard. Lastly, it was submitted that

Bhoop Singh was not a milk vendor but a barber. His alibi that he was in

Hisar to sell the milk was false. There was no proof that he was engaged in

selling the milk.

We are unconvinced about the so-called motive that the

deceased was stabbed because he had beaten Bhoop Singh’s bitch.

Something else must have happened which had led to Dharampal getting
Crl. Appeal No. 467 DB of 1998 8

stabbed. It was obvious that Dharampal was stabbed outside the latrine and

not outside the gate. This is because no blood was found outside

Dharampal’s house, but had been collected from near the latrine. If this is

so, then it can be said with certainty that Dharampal was stabbed near the

latrine. It seems to us that the defence version was built up around the

latrine for the reason that it was near the latrine that Investigator had found

the blood.

The prosecution case that it was a fight over a bitch does not

appear to be convincing. In the same way, even the defence version that

Dharampal had stabbed himself with his own dagger is equally

unbelieveable. However, it is certain that occurrence had taken place

outside the latrine. It is possible that Guddi was present there and

something may have occurred between the deceased and Guddi. We are not

supposed to re-construct the scene of occurrence, by borrowing bits from

the prosecution and the defence case. Either the prosecution or the defence

version have to be accepted or rejected in totality. Improbability of

Dharampal’s stabbing himself is very high. A person holding a knife

realizes at once that someone is trying to snatch it, he would immediately

loosen his grip to avoid hurt. However, Krishan Kumar inflicted only a

single knife blow on the abdomen of Dharampal. He did not give repeated

blows. The fight over the bitch was a trivial matter. Krishan Kumar may

have had no intention to murder Dharampal.

Therefore, while rejecting the defence version and accepting

the prosecution case, we find that the offence committed by Krishan Kumar

is not one punishable under Section 302 IPC but one under Section 304

Part-II IPC. Krishan Kumar is acquitted of the charge under Section 302
Crl. Appeal No. 467 DB of 1998 9

IPC. Bhoop Singh did not share any common intention with Krishan

Kumar. Bhoop Singh is accordingly entitled to a complete acquittal.

Consequently, this appeal is partly allowed. Krishan Kumar’s

conviction is converted from Section 302 IPC to one Section 304 Part-II

IPC. Krishan Kumar is sentenced to undergo five years imprisonment under

Section 304 Part II IPC and to pay fine of Rs. 25,000/-, in default of

payment of fine, he shall undergo further rigorous imprisonment for one

year. Bhoop Singh is acquitted of all charges. Fine, on recovery, shall be

paid to the heirs of the deceased.


                                          (K.S. GAREWAL)
                                                  JUDGE



1.10.2008                              (JITENDRA CHAUHAN)
prem                                             JUDGE



Whether refer to Reporter                  Yes