Supreme Court of India

Lallan Chaubey vs State Of U.P on 29 October, 2010

Supreme Court of India
Lallan Chaubey vs State Of U.P on 29 October, 2010
Author: A Alam
Bench: Aftab Alam, R.M. Lodha
                                                                  Non-reportable
                 IN THE SUPREME COURT OF INDIA

                 CRIMINAL APPELLATE JURISDICTION

                  CRIMINAL APPEAL NO.114 OF 2007


Lallan Chaubey                                       ... Appellant

                               Versus

State of U.P.                                        ... Respondent


                          JUDGMENT

Aftab Alam, J.

1. This appeal is directed against the judgment and order dated

October 6, 2006 passed by the Allahabad High Court in Government

Appeal No.1890/1991 and Criminal Revision No.1140/1991. The

High Court, setting aside the judgment of acquittal passed by the trial

court, convicted the appellant under Section 302 of the Penal Code

for committing the murder of one Raj Kumari and sentenced him to

undergo rigorous imprisonment for life.

2. The appellant along with his father Yamuna Chaubey and

brother Ram Vyas Chaubey was tried on charges under sections

302/307/34 of the Penal Code. According to the prosecution case,

the three accused, Yamuna Chaubey and his two sons and the
2

members of the prosecution party were agnates with a history of

litigation behind them. There were disputes between the two sides

over the sehans (open courtyard) between their houses. Earlier, the

informant Shiv Dutt Chaubey, had filed a suit and obtained an ex

parte decree against Yamuna Chaubey who had filed a petition for

setting aside the ex parte decree. Yamuna Chaubey in his turn had

filed another suit claiming that Shiv Dutt Chaubey was living in his

house as a licensee and was refusing to vacate it despite the

termination of the licence. On May 31, 1987, Shiv Dutt Chaubey and

his family members were standing outside towards the east of their

house when his younger son Om Narain started sweeping the land

between the two sehans. The appellant probably taking it as

assertion of their right over the disputed land forbade him from

coming over the land as it belonged to them. When Om Narain

persisted with his sweeping, the appellant attempted to assault him

on which the informant along with his other son and three daughters

Shiv Kumari, Prem Kumari (PW.2) and Raj Kumari intervened. The

appellant then went inside his house and came back carrying his

licenced double barrel gun. He was accompanied with the other two

accused who were allegedly armed with spear and lathi, respectively.
3

The father Yamuna Chaubey exhorted him to put an end to the daily

provocation from the other side. The appellant aimed his gun at the

informant and fired. At that moment one of the informant’s daughter,

namely, Raj Kumari tried to stop him with the result that the shot fired

by the appellant hit her on the right side of chest. The appellant fired

another shot aiming at Om Prakash but missed him. On `halla’ raised

by the members of the prosecution party, Ram Sakal Chaubey and

Jagat Narain (PW.3) arrived at the spot and they too witnessed the

occurrence. The accused then went back to their `Baithaka’ and Raj

Kumari was taken to the Ballia District Hospital where she was

declared dead. An FIR was lodged at 8.55 P.M. on the same day.

3. The prosecution in support of its case led ocular and medical

evidences but the trial court on a consideration of the materials

adduced before it acquitted all the three accused by the judgment

and order dated May 31, 1987 passed in ST No.198/1987.

4. Against the judgment and order passed by the trial court, both

the State and the informant filed an appeal and a revision

respectively. During the pendency of the Government Appeal, one of

the accused Yamuna Chaubey died and the appeal insofar as he was

concerned abated; it was finally, heard in regard to Lallan Chaubey
4

and Ram Vyas Chaubey. The High Court held that there was no

evidence to show that Ram Vyas Chaubey shared the common

intention to commit murder and, therefore, acquitted him of the

charges but in regard to the appellant Lallan Chaubey, the High Court

allowed the appeal, set aside the judgment of the trial court and

convicted and sentenced him as noted above.

5. The High Court examined the evidence adduced by the

prosecution in great detail and considered the reasons assigned by

the trial court for recording the judgment of acquittal. The High Court

took the view, and, in our opinion, very rightly that the trial court had

rejected the consistent and otherwise highly credible evidences of the

eye witnesses for reasons that were wholly untenable and the

judgment of the trial court insofar as the appellant is concerned, had

resulted into miscarriage of justice.

6. The trial court had assigned mainly four reasons for not

accepting the prosecution case. It took the view that the FIR was

ante timed; the place where the occurrence took place was not

established; there was inconsistency between the ocular evidence

and the medical evidence and finally no independent witness was

examined on behalf of the prosecution.

5

7. The trial court reasoned that the FIR was ante timed because it

was shown to have been recorded at 8.55 P.M. on the date of

occurrence. According to PW.8, the I.O., he reached the village on

the same day, late in the evening, at 10.30 P.M. and yet he prepared

the site plan only in the morning of June 1, 1987. It was, thus, the

delay in preparing the site plan that led the trial court to assume that

the FIR would not have been recorded the previous evening at

8.55 P.M. and it bore a wrong time of its recording. The High Court

rightly observed that the reason given by the trial court to condemn

the FIR as ante timed was wholly fanciful and unreasonable. There

may be any number of reasons for the I.O. not to prepare the site

plan of the place of occurrence in the night but wait till the morning

and, to hold that the FIR was ante timed, on that basis alone was

highly unreasonable.

8. Coming then to the identification of the place of occurrence, the

trial court placed great reliance on the note sent by the doctor at the

Ballia District Hospital to the police informing about the arrival of Raj

Kumari there with gun shot injury. In this note (exhibit Ka-7) she was

described as wife of Chandra Prakash Pathak and it was stated that

she was brought to the hospital by one Mahanth Pathak son of Gopal
6

Pathak, resident of village Nagwa. In exhibit Ka-7 there was no

reference of her as the daughter of Shiv Dutt Chaubey, resident of

village Akhtar, where according to the prosecution, the occurrence

took place. This was sufficient for the trial court to doubt the

prosecution case that the occurrence took place at the place and in

the manner as stated by the prosecution. The High Court pointed out

that the trial court completely overlooked the simple explanation

provided by the prosecution that shortly before the occurrence Raj

Kumari was married to Chandra Prakash Pathak of village Nagwa.

When the occurrence took place it was natural for them to send the

information to her in-laws at Nagwa which was situated nearby. From

there Mahanth Pathak a close relative of her husband accompanied

them to the hospital and it was he who met with the doctor and spoke

to him. The High Court is again right in holding that this could hardly

be a reason for the trial court to doubt the place of occurrence more

so as the I.O. has found human blood at that spot.

9. The High Court also discussed the other two reasons given by

the trial court for disbelieving the prosecution case and very

effectively showed that the reasons assigned by the trial court were

specious and unfounded. The High Court rightly took the view that
7

the ocular evidence of the informant, his other daughter Prem Kumari

and Jagat Narain were quite credible and there was no reason not to

accept their testimony.

10. Mr. Anoop Kumar Srivastava, counsel for the appellant tried to

contend that the view taken by the trial court was a reasonable and

possible view and, therefore, the High Court was in error in interfering

with the judgment of acquittal. Mr. K.T.S. Tulsi, senior counsel who

came at the fag end of the hearing of the case confined his

submissions to some self perceived inconsistency between the ocular

evidence and the medical evidence. Mr. Tulsi laid great stress that

according to the ocular testimony at the time of firing the shot, the

appellant and Raj Kumari were not standing at the same level and

from there he tried to build up an argument that the direction of the

movement of the pellet inside the victim as found by the Doctor belied

the prosecution case. In support of his submission he relied upon

some decisions of this Court in which the presence of the eye

witnesses at the time of the occurrence was doubted and their

testimony was not accepted in light of the medical evidence. In the

facts of this case, we fail to see any inconsistency in the medical

evidence and the ocular evidence and, therefore, the decisions relied
8

upon by Mr. Tulsi have no application to this case. It is to be noted

that in this case according to the medical evidence the shot had hit

the head of the humerus that got punctured and the signs of the

wound were medially towards inside and slightly towards below and it

was from the right to left. Once the pellets hit a hard substance

like the humerus bone, they can get deflected in any direction and on

that basis it cannot be said that there is any inconsistency between

the medical evidence and the ocular evidence. We are in agreement

with the High Court that the ocular evidence in this case is highly

consistent and leaves no room for any doubt about the commission of

the offence by the appellant.

11. We find no merit in this appeal. It is, accordingly, dismissed.

…………………….J.

(Aftab Alam)

…………………….J.

(R.M. Lodha)
New Delhi;

October 29, 2010.