Supreme Court of India

M.C. Ali & Anr vs State Of Kerala on 13 April, 2010

Supreme Court of India
M.C. Ali & Anr vs State Of Kerala on 13 April, 2010
Author: S S Nijjar
Bench: B. Sudershan Reddy, Surinder Singh Nijjar
                          IN THE SUPREME COURT OF INDIA
              CRIMINAL APPELLATE JURISDICTION

              CRIMINAL APPEAL NOS. 499 OF 2002



M.C. ALI & ANR.                                 .......APPELLANT(S)


VERSUS


STATE OF KERALA                                 ...RESPONDENT(S)

                           WITH

            CRIMINAL APPEAL NOs.434 of 2002

                             AND

         CRIMINAL APPEAL NOs. 500-501 of 2002


                     JUDGMENT

SURINDER SINGH NIJJAR, J.

1. These three appeals have been filed against a common

judgment of the High Court whereby the six appellants in the three

appeals have been convicted under Sections 302, 307, 149 and 34 of

the Indian Penal Code (for short `IPC’ ); the sentence to life

imprisonment for offences under Section 302 read with Section 149 or

34 of the IPC; rigorous imprisonment for five years under Section 307

read with Section 149 or 34 of the IPC; rigorous imprisonment for six

months each under Sections 143 and 148 of the IPC.

1

2. Initially 13 persons including the six appellants had been

charge-sheeted in Kumbla Police Station, Crime No.22/1994 for

offences punishable under Sections 143, 148, 324, 307 and 302 of

the IPC read with Section 149 of the IPC. Upon trial, the six

appellants had been convicted under Sections 143, 147, 148, 307 and

302 read with Section 149 of the IPC and sentenced to life

imprisonment together with various other periods of imprisonment

under different sections. The sentences were directed to run

concurrently. Accused Nos. 7 to 13 were found not guilty and

acquitted of all the charges. The convicted accused filed Criminal

Appeal No.391/96 before the High Court of Kerala. At the same time,

the acquittal of accused Nos.7 to 13 was challenged through revision

by K. Hussain (PW2) the son of Moosa Haji, PW5 (the injured witness),

through Criminal Revision Petition No.1115/96. Through a common

judgment, the High Court was pleased to accept the appeal filed by

the convicts and their convictions as well as their sentences were set

aside. The case was remanded to the Trial Court for fresh disposal

after complying with the provisions under Section 233 of the Criminal

Procedure Code. Criminal Revision Petition No.1115/96 against

acquittal of accused Nos.7 to 13 was dismissed.

3. On remand, accused Nos.1 to 6 appeared before the Court on

9.1.1998. They were given an opportunity to adduce defence

2
evidence. Consequently, they examined DW1 to DW5 and marked

Exbts. D7 to D10. At the time of the remand, the earlier Sessions

Judge who had convicted accused Nos.1 to 6 had been transferred,

therefore, the evidence was recorded by his successor in office. On a

reappraisal of the evidence led by the parties, the Sessions Judge

came to the conclusion that the prosecution had failed to prove the

offences alleged against the accused. They were, therefore, all

acquitted.

4. These acquittals were challenged by the Sate of Kerala in

Criminal Appeal No.444/98 and by PW2, K. Hussain, in Criminal

Revision No.552/98. The High Court, by a common judgment, came

to the conclusion that the prosecution had conclusively proved the

case against accused Nos. 1 to 6 and the findings recorded by the

Sessions Judge were perverse and manifestly erroneous. Therefore,

the judgment of the Trial Court was set aside. They have all been

convicted for various offences, as noticed above.

5. Against the conviction and sentence, accused Nos.1 and 4,

namely, K. M. Iddinkunhi and Andan, have filed Criminal Appeal

No.434/2002, accused Nos. 2 and 3, namely, M.C. Ali and Andunhi

have filed Criminal Appeal No.499/2002 and accused Nos.5 and 6,

namely, B.K. Bayan Kunhi and K.B. Abbas have filed Criminal Appeal

Nos.500-501/2002.

3

6. We have heard the learned counsel for the parties. Before we

consider the submissions made by the learned counsel, it would be

appropriate at this stage to notice the case as presented by the

prosecution.

7. It is claimed by the prosecution that Moosa Haji, (PW5), his

family and some of his close relatives are believers of Shemsia

Thareequat sect in the Muslim community. They are the worshippers

of Sun and followers of Sai Baba. They are not accepted by a large

section of the Muslim community. Therefore, the local Jumaath had

unleashed “a sort of an overt and covert attack on PW5 and other

followers of Thareequat movement.” This had created fights between

the two groups of the locality which caused friction in the

relationships, activities and life which ended up in a number of

disputes including criminal cases. The majority in the Muslim

community of the area had ex-communicated PW5 and other followers

of Thareequat movement. It is further alleged by the prosecution that

some of the religious scholars had even called upon the members of

the Muslim community to annihilate the followers of the Thareequat

movement on the belief that such actions would bring the reward

from the Almighty. Such type of social boycotting had put PW5 and

other followers in a situation of not even getting employees to work in

the agricultural fields and also for other work. This had compelled

4
them to bring the workers from other areas. PW1, Chandrasekhara,

was thus brought by PW5 from Ubradka, Mittur, Karnataka State and

deceased Faizal from Manjeri. Because of the threat of other people of

the Jumaath both PW1 and deceased Faizal were residing in the

house of PW5. PW1 Chandrasekhara belonged to Scheduled Caste.

8. On 30.1.1994, PW5 Moosa Haji and his son PW2 Hussain

returned at about 8 p.m. to their home. They came to know that the

child of CW9, Mammunhi Haji, the brother of PW5, had met with an

accident and suffered some injuries. On receipt of this information,

PW5 asked PW2 to go to the house of CW9 and enquire about the

details. Because of the tension prevailing in the locality between the

two groups of Muslim community, PW5 asked PW1 and the deceased

Faizal to accompany PW2 to the house of CW9. Thus all the three

proceeded to the house of CW9, at about 9.15 p.m. There were two

ways to reach the house of CW9 from the house of PW5. Both were

through the paddy fields, one on the higher level and the other on the

lower level. They had proceeded along the path way leading through

the higher level. When they reached the Thrikkandam paddy field of

one Kunhamu Haji, they proceeded westwards to reach the house of

CW9. The paddy field was free of paddy as the harvest was over.

They walked through the bund of the fields. All three of them had

torches in their hands. While thus proceeding, they found a group of

5
about 15 persons standing on the north-western end of the paddy

field. While they were proceeding westwards the group of 15 moved

towards eastwards along the same bund. The group also had torches

in their hands and they had flashed the torches on PW5, 1, 2 and

Faizal who also flashed back their torches. In this light PW1

identified A1 to A6 as he knew them by name. A7 to A13 were also

present in the group whom PW1 could identify, but did not know their

names at that time. PW2 knew A1 to A13.

9. When both the groups thus reached at the paddy field, the

accused suddenly attacked PWs 1, 2 and Faizal. A1 had MO1 weapon

in his possession and A2 to A6 were in possession of knives. A7 to

A13 were in possession of sticks like MO2. A1 to A4, with the

weapons in their hands, inflicted cuts on the neck of Faizal. When

PW2 intervened, A1, A3, A5 and A6 attacked PW2 with weapons in

their possession. Because of the severity of the injury suffered by

Faizal, he fell down. A1 to A6 had again attacked Faizal who was

lying down by inflicting cut injuries on his body. The other accused

had beaten Faizal and PW2 with sticks. The accused were shouting to

do away with PW2 and Faizal. To save his life, PW1, i.e.,

Chandrasekhara jumped from the higher level of the ridge to the lower

level and took shelter in the house of CW9 Mammunhi Haji. PW2

Hussain, who also suffered injuries, ran for his life and reached the

6
house of CW9. As Faizal did not reach the house of CW 9 Mammunhi

Haji, PW 1 along with a son of CW 9 went to the scene of occurrence

and saw that Faizal was lying dead in the paddy field.

10. PW 5 Moosa Haji heard a lot of noise from the side of the paddy

field. He sensed something bad must have happened, as his son and

employees had gone in that direction. Therefore, becoming restless, he

proceeded towards the direction from where the noise originated. He

ran towards the west of his house and as he reached the path to the

mosque on the north direction, he saw some persons entering that

pathway from the paddy field in the west. Some people had already

gone towards north. On reaching nearer, he identified accused 1 to 4,

7, 9 and 11 to 13. All of them possessed weapons like knife or sticks.

PW 5 Moosa Haji enquired as to what happened to which A 7 replied

that they had killed two persons. Suddenly A 13 gave a cut to PW 5

with a sharp edged knife-like weapon. While warding off the same, PW

5, fearing further attack, ran towards his house. He locked the door

and remained inside. His attempts to contact CW 9 Mammunhi Haji

over the telephone were not successful.

11. PW7, the then Sub-Inspector, Kumbla Police Station, received

information at 9:50 pm on 30.1.1994 over telephone that some

incident had taken place at Ujar Ulwar village resulting in the death of

one person. The informant did not disclose his identity. PW7 entered

7
this information in general diary (Ex. P9). He then proceeded to the

place of occurrence with whatever force he had in the police station.

12. On reaching the place of occurrence, after making inquiries

near the local mosque, he was able to trace out the house of PW5,

who was inside the house. He (PW5) narrated what had happened to

the Sub-Inspector and took the police party along the pathway to the

house of his brother, CW9. At the house of CW9, they saw PW2 who

had sustained injuries. At that time they learnt that Faizal had been

murdered. The Sub-Inspector (PW7) immediately made arrangements

to take PW2 and PW5 to the hospital in the police jeep.

13. First Information Statement was taken from PW1 by PW7 in the

house of CW9. Since Police jeep was sent with PW2 and PW5 to the

hospital, he sent a constable to Kumbla Police Station. The Head

Constable (PW8) on general diary charge (GD charge) duty, registered

the FIR at 00.30 hours on 31.1.1994. On that day morning itself it

was sent to the Magistrate and the Magistrate signed it on the same

day at 3.30 p.m. According to the prosecution, Circle Inspector,

Kumbla Police Station (PW9) who was at Kasargod on law and order

duty in connection with the meeting of the Muslim League, received

wireless information that two groups had clashed at Ujar Ulwar

village. He, therefore, rushed to the village with police party where he

met PW7. Both of them made arrangement for maintaining law and

8
order. They also posted guards at the scene of occurrence during the

night. The injured witnesses PW2 and PW5, who were traveling in the

police jeep, reached Bayikatta. From there they got into the car of

their relative as the jeep had to be returned to the Sub-Inspector PW7.

At that stage, PW5 remembered that he had forgotten to take any

money. They, therefore, went to the house of one Mohan Kamath, a

friend of PW5, who also accompanied them to the City Hospital

Research and Diagnostic Centre at Mangalore.

14. When the first accused was questioned, he made a confessional

statement to PW9 about the place of concealment of MO1, weapon of

offence. A1, after recording the statement, took PW9 to the ditch with

thick grass on the eastern side of the paddy fields where the

occurrence took place. He took out knife (MO1) from the place where

it had been concealed. This was duly sealed by PW9 under Ex.P8

seizure mahazar on 3.2.1994. The seizure mahazar is attested by

PW6. The accused were produced before the Magistrate Court and

remanded in custody. The MO1 was then forwarded for chemical

examination. The report of the chemical analysis Ex.P21 shows there

was human blood on MO2 series, the sticks. There was no blood on

MO1, 6 and 9.

15. Dr. S. Adhyanth PW3, the duty medical officer, examined PW2

and PW5. He issued the wound certificate (P4) in respect of PW2 and

9
admitted him for treatment. He was discharged on 7.2.1994. The

same doctor also issued the wound certificate (P5) on examination of

PW5 who was treated as an outpatient. The doctor PW3 sent

intimation Exbs.P6 and P13 to the police regarding the admission of

PW2 and treatment of PW5. Further investigation was conducted by

PW9 from 31.1.94. He conducted the inquest on the dead body of

Faizal. He also seized material objects (MOs 2 to 9) and prepared

Ex.P14 report. A knife (MO6) covered with newspaper (MO9) was

found kept at the back of waist of the deceased. During the inquest

PW9 got the photographs of the dead body and the scene of

occurrence which is marked at Ex.P2 (series). Ex.P2 (A) shows that

MO6 was on the waist of the deceased. The photos and the negatives

were seized under Ex.P17 seizure mahazar, when produced by the

photographer. PW9 also drew up Ex.P.15 scene mahazar. In Ex.P1,

PW1 mentioned only the names of accused A1 to A6. But he stated

several more accused were there whose names were not given. But

according to him, he could identify them. After questioning PW2 and

PW5, names of other accused were included.

16. Dead body of Faizal was sent for post mortem and PW3 received

the post mortem certificate (Ex.P3) from the then doctor of

Community Health Centre, Kasargod. The post mortem certificate

was marked by consent of both sides under Section 294 of the

10
Criminal Procedure Code. In the First Information Statement (Ex.P1),

PW1 Chandrasekhara had stated the names of accused 1 to 6. He

also stated that there were 7 more accused whose names were not

known to him but he could identify them on sight. PW2, according to

the prosecution, was under general anesthesia for suturing of the

wounds and, therefore, could not be questioned immediately.

However, he was questioned by PW9 on 3.2.1994 in the City Hospital.

Thereafter PW9 filed report (array of accused) P.16 in Court on

3.2.1994 including the names of accused 7 to 12. PW5 was

questioned by the investigating officer, PW9. On 4.2.1994 on the

basis of his statement name of 13th accused was added. Accused Nos.

1 and 3 to 6 surrendered before the investigating officer in his office

on 3.2.1994. They were duly arrested. Accused Nos.A8 to 12 were

arrested between 29.4.1994 and 30.4.1994.

17. At the same time, A2 to A7 also claim to have suffered some

injuries on the night of 30.1.1994. They went to Unity Health

Complex at Mangalore on 31.1.1994, where they were admitted and

treated as in-patient. Exs. P23 and P24 are the treatment particulars

whereas Exbs.P25 and P26 are the case sheets respectively of the

accused. PW10 and DW1 had treated them during this period. They

were discharged on 23.3.1994 on which date PW9 arrested them.

A13 was absconding but later appeared before the Magistrate Court.

11

18. While at the Unity Health Complex, a statement was given by

M.C. Ali (A2), which was recorded by the Kadari Police Station as the

First Information Statement (Ex.P22). In this he claimed that on

30.1.1994, he and his neighbour Abdul Rahiman were returning from

Kasargod at 9.30 p.m. after attending a Muslim League meeting.

When they reached a place called Trikkandam through Kunjamu

Haji’s field at 10.15 p.m., they found Mammunhi Haji’s son Hussain,

his brother Abdul Khader, Moosa Haji, his son Hussain, his brother-

in-law Jamal Bayikkatta coming from the opposite direction. The

complainant also stated that these people had enmity with them and

thus they blocked them and told “we will not leave anybody”.

Mammunhi Haji’s son and Jamal inflicted injuries on his left hand

shoulder and armpit. When Abdul Rahiman came to block, Moosa

Haji and his son inflicted injuries on his right hand and the wounds

started bleeding. At that time complainant fell down and he was

beaten up on his right leg and left side of the head with a stick and as

a result of which he became unconscious. He has also stated in his

complaint that there was a case pending regarding the issue of a

mosque between him and the accused and thus the accused had

caused injuries to them with sword-like knife, sticks, etc. On the

basis of the aforesaid statement, Crime No. 67/94, transfer FIR

(Ex.P11) for offences under Sections 143, 147, 148, 324, 341, 506

12
read with 149 IPC was registered. The same was later on transferred

to Kumbla Police Station, where PW8 registered it as Ex.P12 of

Kumbla Police Station. PW9 also conducted the investigation of FIR

(Ex.P12). On completion of the investigation charges were filed

against five accused persons including PW2 and PW5.

19. On committal this case was numbered as SC No.66/95 against

the 13 accused. The case against 5 accused, registered on the basis

of FIR Ex.P12, was numbered as SC 111/95. The trial of both the

cases was taken up simultaneously one after the other and judgment

in both the sessions cases was pronounced on the same day. We

have noticed above that after trial accused 1 to 6 were convicted in SC

No.66/95.

20. On remand, the accused had examined DWs 1 to 5. The Trial

Court takes note of the post mortem report of the dead body. It was

marked as Ex.P3 by consent of both the sides. The report indicates

the following external and internal injuries:

“Entire body of an adult male lying supine.
Rigor mortis present in both upper & Lower
limbs. Bleeding from both nostrils present.

External injuries:- Incised wound on the face
transversely placed extending from the center of
upper lip to Lt. Cheek 14 x 3 x 3 c.m. exposing
the oral cavity cutting the full thickness of facial
muscles. 2) Incised wound on the Lt. Cheek
below the Lt. Eye transversely placed 6 x 1 c.m.

skin deep. 3) Incised wound on the lower part of
chin transversely placed 10 x 6 c.m. flap of skin

13
& subcutaneous tissue raised exposing the lower
part of mandible. 4) Incised wound on the Right
side of neck transversely placed 12 x 5 x 6 c.m.

cutting the muscles of neck on Right side with
carotid artery and jugular veins and trachea
being cut.

Incised wound on the inner aspect of left ankle
region transversely placed 6 x 1 x1 c.m. cutting
the lower end of tibia. 6) Incised wound 1 c.m.

above injury No.5 transversely placed 4 x 1 c.m.

skin deep. 7) Incised wound on the front of right
leg transversely placed 5 x2 c.m. cutting the
tibia which is fractured. 8) Incised wound on the
front or right leg 6 c.m. above injury No.7, 4 x 5
c.m. skin deep. 9) Incised wound on the dorsum
of right second toe 5 x 0.5 x 1 c.m. along the
long axis of the toe cutting the tendons and
bone. 10) Linear abrasion obliquely placed on
the front of right thigh 6 c.m. long. 11) Linear
abrasion obliquely placed on the front of left
thigh 5 c.m. long. 12) Linear abrasion
transversely placed on the front of left shoulder
3 c.m. long. 13) Incised wound on the right side
of scalp running anterior posterior 6 x 1 c.m.

exposing the skull.

Internal Examination :- Thoracic cage intact.

Heart & Lungs intact. Plae stomach, contains
partly digested food materials. Liver, spleen and
kidneys plae. Urinary bladder contains 150 c.c.
of Urine, skull intact, Brain and meninges pale”.

21. The opinion as to the cause of death of Faizal given in Ex.P3 is

that “the deceased dies due to hemorrhage and shock due to injuries

to major vessels of neck”. During the hearing neither the prosecution

nor the defence has challenged the finding and the opinion contained

in Ex.P3. Therefore it was accepted by the Trial Court that Faizal died

14
due to hemorrhage and shock suffered by him because of the injuries

on the major vessels of the neck.

22. We may also notice here that the injuries noted in the wound

certificate (Ex.P4) issued to PW2 on examination by the doctor PW3.

PW2 was examined at 1.15 am on 31.1.1994. The certificate indicates

the following injuries:

“1. L shaped incised wound on the parietal
aspect of the skull 5 x 6 c.ms;

2. Two small incised wounds on the right
parietal region of the skull;

3. Incised wound over the nose 2 cm x 1 cm;

4. Swelling and deformity over the lower end
of left hand. X-ray of the left hand showed
comminuted fracture of right ulna lower
end.”

23. As noticed earlier, he was admitted on 31.1.94 and discharged

on 7.2.94. The injury No.4 was grievous while the other injuries were

simple. The doctor also noticed that the history was of alleged assault

by known persons at Ulwar, Kumbla at 10.15 pm on 30.1.1994. PW5,

who was examined by doctor PW3 at 1.25 am on 31.1.1994, was also

issued wound certificate Ex.P5. As per Ex.P5 statement following

injuries were suffered by PW5:

“1. Incised wound over the first web space of
the left hand with partial tear of the flexor
tendons (1″ x =”)’

2. Incised wound on the base of the left
thumb 3/4 “x <".

15

24. Doctor also opined that injury No.1 in respect of PW5 was

grievous in nature. PW3 sent intimation Ex.P6 to the police. As per

the intimation report P6, RMO had come to the hospital. On the basis

of Ex.P6, it has been noticed that PW2 was taken to the operation

theatre for suturing and closed reduction under general anesthesia

was done. The report also shows that at 11.40 am on 31.1.1994 the

patient was not in a position to give a statement. The Trial Court

notices that after remand the defence had examined DW1 to DW5 and

marked Exs. D7 to D10, the prosecution had marked Ex. P25 (a-g).

Thus the total evidence in this case was PW1 to 10 and Exts P1 to

P26 series together with MO1 to 9 for the prosecution and DW1 to 5

and Exts.D1 to D10 for the defence. The Trial Court, after hearing

submissions from the prosecution as also the defence, formulated the

following points for consideration:

“1. What was the cause of death of Faizal?

2. Whether the accused 1 to 6 along with
others had formed themselves in to an
unlawful assembly and acted, in
furtherance of their common object, as
alleged against them by the prosecution?

3. What offence, if any, is proved against the
accused 1 to 6?

4. Regarding sentence?”

25. As noticed earlier, the post mortem report has been accepted by

both the sides, according to which Faizal died due to hemorrhage and

16
shock suffered by him because of the injuries on the major vessels of

neck. While discussing points No.2 and 3, the Trial Court notices

that PW1 is a native of Mittur, in State of Karnataka and has been

living in the house of PW5 as a worker under him for the last about

10 years. He had gone with PW2, and the deceased Faizal to the

house of CW9 at about 9.15 pm on 30.1.1994. It is alleged by the

prosecution that the occurrence took place, whilst they were enroute

to the house of CW9. PW1 has supported the prosecution version. It

was he who gave Ex.P1 FIS to PW7 on the basis of which crime

against A1 to A6 was registered at Kumbla Police Station. The Trial

Court then notices the sequence of events as narrated earlier.

Prosecution mainly relied on the evidence of PW1, 2 and 5 in support

of its version.

26. The Trial Court noticed the entire sequence of events, narrated

above. It also noticed the defence version. It was noticed that the

learned counsel appearing for the accused had pointed out that there

was delay in sending Ex.P1 and P10 to the Court; PW1 was probably

not present at the scene of the incident; the injuries sustained by A2

and A7 were not explained by the prosecution and the registration of

a counter case by A2 would be sufficient to show that it was the PWs

who were the offenders.

17

27. The Trial Court further notices that the local Muslim

community who are in majority have a long standing enmity with

PW5, his family and other close relatives. The religious scholars had

even called upon their followers to do away with the believers of

Shemsia Thareequat sect of the Muslim community. Their life and

movement had been made impossible in the locality. The majority of

the Muslim community was encouraged to disrupt the life of the

family of PW5 and his relatives. They had been boycotted and were

not allowed to socialize with the local Jumaath. The Trial Court also

notices the prosecution version that on 30.1.1994 at about 8 pm,

PW5 and his son PW2 returned to the house. They were informed

that CW9, brother of PW5, who was residing at some distance from

the house of PW5 had telephoned to inform that his son had

sustained some injuries because of a fall. Therefore PW5 had asked

PW1 deceased Faizal to go along with PW2 to the house of CW9. PW1

and Faizal had been asked to go along with PW2 due to the peculiar

situation existing in the locality against PW5 and his family. At about

9.15 P.M. they proceeded to the house of CW9 Mammunhi Haji.

28. In appreciating the evidence with regard to the alleged

occurrence, the Trial Court notices the background of both PW1 and

deceased Faizal with regard to their relationship with PW5 Moosa

Haji. It is noticed that PW1, who belongs to a schedule caste

18
community, had been working for PW5 for the last 10 years. At the

time of the occurrence he was allegedly residing in the house of PW5.

He admits that his native place is Mittur Sullia in the State of

Karnataka. Faizal was also working under PW5 and he is the native

of Manjeri, Malappuram District. He had also been brought by PW5

for employment as he was unable to find any local workers. The Trial

Court notices that according to both PW1 and PW2 they had taken

the shortest route through the paddy field to the house of CW9. All of

them had torches in their hands. Whilst they were going they found a

group of 15 people standing together about 50 meters away from

them. At that time they were passing through the pathway near the

house of A4. They did not suspect anything when they had moved

forward for another 10.5 meters. One of the individuals from the

crowd flashed the torch light at them. Other members of the crowd

flashed their torch lights on the ground. By that time the distance

between the deceased PW1 and PW2 and the other group was about 5

meters. All three of them also flashed back their torch lights. PW1

and PW2 were walking with Faizal in the front, in the torch light.

Suddenly they cut Faizal on his neck causing injuries. PW2

intervened. Then A2, A3 and A5 and A6 caused injuries with their

weapons on the hands, head, face and other parts of the body of PW2

by cutting with the weapons. Faizal fell down and PW1 ran away from

the scene. PW1 stated that after seeing that PW2 and Faizal were

19
injured, he ran for safety to the house of CW9. The door of the house

was closed as they were afraid of further attacks. Since Faizal did not

reach the house of CW9, PW1 and son of CW9 went to the place of

occurrence. They saw that Faizal was lying dead in the paddy field.

Both of them returned to the house of CW9 and reported the matter.

PW7 then got the information over the telephone as narrated earlier.

He came to the place of occurrence, and went to the house of PW5.

He had also sustained injuries in the same incident, after Faizal had

been killed and PW2 had been injured. PW5 then took the police party

to the house of CW9 by the same route which had been taken by

PW1, PW2 and Faizal. Statement made by PW 1 was recorded as First

Information Statement by PW 7 which is produced as Ex. P1. This

was sent to PW8 who recorded the FIR. The FIR according to PW7

was recorded at 00.30 hrs on 31.1.1994. It was received by the

Judicial Magistrate, Ist Class, Kasargod at 3.30 pm on 31.1.1994.

The Trial Court notices the submissions of the defence that this gap of

15 hrs clearly shows that PW1 was not present in the house of CW9

when PW7 went to that house. In fact, no First Information

Statement was recorded by PW7 at that place. According to the

defence Ex.P10 FIR was registered much later. This gap has given an

opportunity for the prosecution to manipulate the case and book

innocent persons who were thought to be inimical with PW5 and his

family.

20

29. Analyzing the aforesaid submissions of the defence, the Trial

Court notices that Ex.P10 FIR was received by Kasargod Magistrate at

3.30 pm on 31.1.94. The distance from Kumbla Police Station to

Kasargod is less than 15 kilometers. They had a duty police

constable who comes to the court to attend the day’s cases at Kumbla

Police Station. Therefore, there was no difficulty for the Kumbla

Police Station authority to send Ex.P10 and Ex.P1 along with police

constable so that they will be received at least by the office of the

Magistrate if not the Magistrate himself before 11 am on that day.

The Trial Court scrutinizes the effect of late receipt of the FIR by the

Court very closely. The prosecution had submitted that the delay in

receiving Ex.P10 FIR was not fatal to the prosecution case as it did

not prejudice the accused and it was not introduced to make any

improvements or distort the version of the occurrence. After

appreciating the aforesaid legal position the Trial Court notices that

since it is the case of the prosecution that PW1 had run away from

the place of occurrence after witnessing the assault, the action of PW1

and the evidence of the prosecution needs close scrutiny. Therefore

late receipt of Ex.P10 and P1 assumes importance. The Trial Court

then notices that it is recorded in the inquest report Ex.P14 that the

inquest on the dead body of Faizal was conducted on 31.1.1994. The

inquest commenced at 10 a.m. and was completed at 12.30 p.m. The

21
query at Sl.No.12 (a) of the prescribed form is to be filled by PW9

under Section 174 Criminal Procedure Code. The query is “while

conducting inquest is any person suspected who and why”. In answer

to this Ex.P.14, PW9 recorded that “accused are known”. The Trial

Court also notices that P.W.9 did not record who the accused are and

why they are suspected.

30. The Trial Court agrees with the suggestions made by the

defence that Ex.P.14 was perhaps prepared prior to Ex.P.1. Vague

answer was given to Question 12 (a) of Ex.14, so that other persons

could be added as the accused. Therefore, it has been held that

Ex.P1 has not been registered as alleged by P.W.7. Another

suspicious circumstance was that PW1 had deposed that Ex.P1 was

recorded by himself. But in cross examination, he conceded that

Ex.P1 was not in his own hand writing and is in that of some other

person’s hand writing. The Trial Court, therefore, holds that Ex.P1

was not recorded as alleged by the prosecution at the place and time

recorded both in Ex.P1 as well as in Ex.P10. The Trial Court also

notices that when PW1 appeared as DW5 after the remand, he

deposed that he had been working for PW5 for the last 10 years. He

also deposed that he would do whatever PW5 asked him to do.

However, since the witness had clarified in the re-examination that he

22
did not understand the question, the Trial Court ignored the earlier

statement.

31. The Trial Court then examines the sequence by which the

names of accused No.7 to 12 have been incorporated. The Trial Court

takes note of the fact that both the parties claim to have recognized

each other in torch light. After analyzing the evidence with regard to

the assault, the Trial Court notices that there is no reason as to why

the attackers would allow PW1 to escape. After all they were fifteen

persons in a group and had every intention to kill the three members

of the opposite group approaching them. The Trial Court also

concludes that behaviour of PW1, PW2 and Faizal to continue walking

towards the other group even though they were carrying weapons in

their hands would not be consistent with normal human conduct.

The normal instinct would have been either to retaliate or to run away

from the scene. On the basis of the above the Trial Court had formed

an opinion that the prosecution had not placed before the Court the

exact situation under which the attack had really occurred. This

would put a cloud of suspicion over the presence of PW1 at the scene

of the crime. In case PW1 was present, he ought to have identified the

accused with their respective weapons. If he had fled the scene, he

could not have given all the graphic details of the assault, in the FIS,

as recorded in the house of CW9. For this reason perhaps PW9 was

23
not in a position to reply to the prescribed query at Sl.12A under

Section 174, Criminal Procedure Code while conducting the inquest.

32. The Trial Court pointed out numerous other infirmities in the

prosecution case. It is noticed that PW1 was such a dedicated worker

of PW5. He had even made a false complaint against three of the

accused under Section 3(1)(X) of the Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act, 1989 and under Section 506(2)

read with Section 34 IPC. All the accused were acquitted as the

prosecution version was disbelieved. The Trial Court also refers to

another judgment Ex.D8 in case No.98/1995 delivered on 30.5.1996

in which four accused were proceeded against by PW1 under Sections

341, 323, 324 IPC read with 34 IPC and Section 310 of Scheduled

Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989. In

this also the Court observed that it is not safe to accept and to act

upon the evidence of PW1, therefore the accused were acquitted. The

Trial Court, therefore, notices that PW1 is not a believable witness.

He is a sincere employee of PW5. In view of his past conduct the

locals probably had more hatred towards PW1 than Faizal. Therefore

it becomes more suspicious that Faizal gets killed while PW1 is left

uninjured by the same group.

33. Moving on to the evidence of PW2, who was admitted and

treated in the city hospital Bangalore at 1.15 A.M. on 31.1.1994, the

24
Trial Court takes note of the wound certificate issued by PW3. PW3

stated that till PW2 was taken to the operation theatre, he was in a

position to speak. It is further stated by this witness that the effect of

general anesthesia may last for two and a half hours and thereafter

the patient will be normal. According to the endorsement made on

Ex.P6 by Dr. Geeta Rao the then RMO, PW2 had been taken for

suturing and closed reduction under general anesthesia at 11.40 am

on 31.1.1994. PW2 was not questioned until 3.2.1994. He was able

to speak till he was taken for suturing at 11.40 on 31.1.1994.

Although PW2 was present in the house of CW9, PW7 did not record

any statement from him. Since PW2 was the injured witness he

would have surely given a true version. He was present at the scene

of occurrence. He had faced the attackers whereas PW1 had fled the

scene on seeing the assailants. The prosecution had totally failed to

explain as to why PW2 was not questioned till 3.2.1994. The

explanation given by prosecution that PW2 was not in a position to

speak is belied by the statement of PW3 together with the

endorsement as well as the recorded content in Ex.P4. From the

above also the Trial Court formed an opinion that the prosecution is

not placing the whole truth before the Court.

34. The Trial Court then critically examined the evidence of PW5,

father of PW2. PW3 had also treated PW5 and given wound certificate

25
Ex.P5. It is noticed that PW9 did not question PW5 till 4.2.94. It was

after questioning PW5 that A13 was added to the earlier accused and

then no explanation was available as to why PW5 was not questioned

till 4.2.94. The only explanation given by the prosecution is that he

was not available for interrogation. Rejecting the aforesaid

explanation the Trial Court concluded that PW9 deliberately delayed

recording the statement of PW5 to implicate other innocent persons.

At this stage, the prosecution had argued that the statements of PW2

and PW5 cannot be discarded only on the ground that they are

interested witnesses. The principle of law is accepted by the Trial

Court. Therefore, the evidence of these witnesses was very carefully

scrutinized. The Trial Court notices that there is absolutely no

independent evidence in this case to corroborate the evidence of these

interested witnesses. Neither the immediate neighbours nor any of the

people living in the vicinity have been examined. The explanation

given by the prosecution is that due to enmity towards PW5 and his

family none has come forward to give the evidence. The Trial Court,

therefore, observes that in such circumstances the evidence of PW1

and PW2 had to be carefully examined to rule out any inherent

inconsistencies. The Trial Court further notices that there is no

independent evidence with regard to the injuries caused to PW2 by

A2, A3, A5 and A6. If these four persons had actually attacked PW2,

he would have suffered many more grievous injuries. The only

26
grievous injury suffered by him was fracture of ulna lower and other

injuries were simple in nature. PW2 at that time had run away.

Faizal after suffering fatal injuries had fallen down. Again there is no

corroboration from any independent witness.

35. To make the matter even worse, A2 and A7 had suffered a

number of injuries. PW10 had deposed that A2 had suffered the

following injuries:

“(1) incised wound right shoulder 2″ in length
(2) incised wound left side of chest 1=” in
length,
(3) incised wound left elbow 3″ in length,
(4) incised wound left forearm 3″ in length and
(5) fracture of lateral condyle of left humerus.”

36. According to PW10 injury No.5 is a grievous injury. Similarly,

injuries in respect of A7 were given in Ex.P24. This also shows that

he had sustained an incised wound 2= inches long over the left

forearm with tendons divided. This injury is grievous in nature. As

noticed earlier, this assault had resulted in the registration of transfer

FIR in Crime No.67 of 1994 which was subsequently transferred and

registered as FIR Ex.P12 at Kumbla Police Station. There is no

explanation offered of the injuries. The Trial Court notices that in this

case PW9 had concluded after the investigation that both the cases

are true. But none of the prosecution witnesses PW1, PW2 and PW5

speak about the manner and the circumstances under which A2 to A7

27
had sustained injuries. Therefore, this also leads to the conclusion

that the prosecution story as put through PW1, 2, and 5 is not

correct.

37. The defence has also pointed out that the investigating team

did not even care to collect blood stained earth from the scene of the

occurrence. There was no moonlight on 30.1.1994. The torches

allegedly possessed by Faizal, PW1 and PW2 at the time of the

occurrence were not recovered. In spite of the availability of son of

CW9 and CW9 himself, they were examined as witnesses. The Trial

Court, however, observed that “these small issues were, however, not

considered to materially effect the case as put forward by the

prosecution either in favour of the prosecution or in favour of the

defence.” However, otherwise on independent assessment of the

evidence the Trial Court concluded that there was no evidence to

connect accused with the crime.

38. The High Court in the impugned judgment has narrated the

entire sequence of events as recapitulated by us above. The High

Court also noticed briefly the reasons given by the Trial Court for not

believing the prosecution story. It is observed that there is no delay in

recording the F.I. Statement. According to the High Court, there is no

circumstance to doubt that Ex.P.1 was not recorded at the time and

place of the incident. There is no reason for PW7, the Sub-Inspector

28
or PW9, the Investigating Officer, to make any false case. The High

Court also concluded that it was unlikely that P.W.9, the Investigating

Officer, and P.W.8 who had registered the FIR being Muslims, would

concoct the story against the accused who were also Muslims. It was

unlikely that they would have supported PW5 and his family who had

leniency towards BJP. The High Court also concluded that there was

no delay in forwarding the FIR to the Magistrate. Ex. P10 FIR was

registered at 00.30 hrs on 31.1.1994. Ex P9 shows that there was

only PW 8, Head Constable and another constable in the police

station at that time. Other Police personnel were on law and order

duty. Ex.P.10 was sent to the Court through a Constable PC 450 at 8

a.m. on 31.1.1994. If the Magistrate noted his initial only at 3 p.m.

the prosecution cannot be faulted. Even if there is delay, it has been

clearly explained. Mere delay in receipt of occurrence report by itself

does not make the investigation tainted. The High Court also observed

that on getting telephonic information, after entering the same in the

G.D., the police party rushed to the spot. On reaching the spot

without any delay, F.I. Statement was recorded. There was no delay in

starting the investigation. Injured were sent to the hospital in the

police jeep itself. Law and order situation was tense. Ex.P.1 was

recorded at the house of C.W.9 at 11.45 p.m. and the FIR was

registered at 00:30 hours on 31.1.1994. With regard to the non-

mentioning of the accused in the column provided under Sl.No.12 (a)

29
of the inquest report (Ex.P.14), it is noted that the names of the

accused are mentioned at the column where it is provided that “any

person was questioned and whether statement was recorded from any

person and their statement.” The High Court accepted the fact that

the statement was recorded from C.W.9 who had not seen the

incident. The eye witnesses PW1, PW2 and PW5 were not present

when the inquest report was prepared. That is why in column 12(a), it

was recorded that “accused are known”. Their names were actually

mentioned at column No.13 in Ex.P.14. The High Court also observed

that non-examination of C.W.9 is not fatal. The High Court also

makes the observation that the object of preparing the inquest report

is only to draw a report of the apparent cause of death describing the

wounds found on the body of the deceased and stating in what

manner and by what weapon or instrument such injuries were

inflicted. It is neither necessary nor obligatory on the part of the

investigating officer to investigate into or ascertain who were the

persons responsible for the death. Since the names of the accused

have been mentioned in column No.13 it would not, in any manner,

weaken the prosecution case. The High Court also negatived the

reasoning of the Trial Court as to why the FIS was not recorded on the

basis of the information given by P.W.1 rather than P.W.2 who was

injured. According to the High Court, there is no rule or mandate

under Section 154 of the Code of Criminal Procedure that F.I.

30
Statement should be recorded only from an eye witness. The High

Court reiterated that the police reached the trouble spot on receiving

information by telephone. They went to the house of PW5 hearing that

some incident had taken place near his house. PW5 then took them to

the house of C.W.9. There they saw PW1 and PW2. The High Court

also notices that when P.W.1 saw that the deceased fell down and PW

2 injured, he then escaped to the house of C.W.9. Since he had seen

the persons who had attacked the deceased, he identified at least A1

to A6 with their names. It is noticed by the High Court that PW2 was

seriously injured. His presence was also not doubted. He was made

an accused in the counter case. The High Court noticed that although

PW2 was injured, he was not unconscious. According to the wound

certificate, Ex.P4 on 31.1.1994 at 11.40 a.m. he was not in a position

to give a statement. At the time the anxiety of the police was to send

the injured for treatment, therefore, the names of the accused were

subsequently disclosed by PW2. The High Court then considered the

conduct of PW1 in filing complaints under the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, 1989. It is, however,

observed that the evidence of PW1 cannot be ignored on the ground

that he was a loyal servant of PW5. Non recording of the statement of

PW2 and P.W.5 immediately was also explained by the High Court on

the ground that there was a law and order problem in the area. When

the police went to record the statement on the next day, P.W.2 was

31
under general anesthesia. He was not in a position to give a

statement. He was only questioned when he was in a position to

speak. With regard to adding the names of accused nos. 7 to 13, it is

held that at the maximum, the other persons added by PW.2 or 5

when they were questioned can be absolved by giving the benefit of

doubt. The High Court then examined the circumstance that the

incident happened in the night after 9.15 p.m. PW1 and PW2 are

natural witnesses. PW2 was an injured eyewitness. PW5 was also

injured.

39. On the basis of the law as settled by this Court in a number of

judgments which are noticed by the High Court, it is held that

relationship is not a factor to affect credibility of a witness. It is more

often than not that a relation would not conceal actual culprit and

make allegations against an innocent person leaving a way for the real

accused to escape. PW2 is not only related to PW5 but he was also

seriously injured. The High Court reiterates that the presence of PW2

at the scene of occurrence is not disputed due to the registration of

the counter case. With regard to the non explanation of the injury on

the accused, it is stated that PW9 and PW10 spoke about the same.

The injuries were also explained by PW10, the doctor, who stated that

the injuries in Ex.P.23 and P.24 certificates can be caused otherwise

than by assault, i.e., by a fall or by a road transport accident.

32

40. Upon consideration of the entire evidence, the High Court held

that the prosecution was able to prove the case conclusively against

A1 to A6 beyond any shadow of doubt. The High Court also recorded

that “the findings by the Sessions Court otherwise is perverse and

manifestly erroneous. Appreciation of evidence by the Sessions Court

in this case lacks coherence and findings are based on unwarranted

assumptions. Hence, even though it is an order of acquittal,

interference is required.” The High Court also observed that “in this

case, only conclusion possible from the evidence is that accused

Nos. 1 to 6, i.e., respondents in this appeal are guilty of the charges

levelled against them.” With these observations, the judgment of the

Trial Court was set aside and the appellants were convicted as noticed

by us above.

41. We have heard the learned counsel for the parties. Mr. Ranjit

Kumar, Learned Senior Counsel, appearing for the appellants in

Criminal Appeal No.434 of 2002 has addressed the Court on all the

issues discussed by the Trial Court as also by the High Court. The

learned senior counsel has reiterated the infirmities in the

prosecution evidence as narrated by the Trial Court. Learned counsel

submitted that the findings of the Sessions Court were just and

reasonable and the High Court ought not to have interfered in the

appeal. It is settled law that if two views are possible, the one which

33
favours the accused has to be accepted. That being the position, the

High Court erred in upsetting the acquittal and recording the

conviction of the appellants. The submissions made before the Trial

Court as before the High Court have been reiterated. It is not

necessary to recapitulate the same again.

42. On the other hand, the learned counsel appearing for the State

of Kerala has submitted that acquittal of the appellants has been set

aside by the High Court on a thorough appreciation of the evidence.

Each and every circumstance relied upon by the Trial Court had been

answered by the High Court. It is unbelievable that PW2 and PW5,

who were injured witnesses, would falsely implicate the accused.

According to the learned counsel, only one conclusion was possible

which has been duly recorded by the High Court.

43. We have considered the submissions made by the learned

counsel. We may notice here that the High Court has clearly recorded

the legal proposition involved in this case in the following words:

“Being an appeal against acquittal, we are
bound to see whether views expressed by the
learned Sessions Judge are reasonably possible.
If the views expressed are reasonably possible,
even if another view is possible, appellate court
will not interfere in it.”

The aforesaid statement of law recognizes the settled position in the

case of Antar Singh v. State of M.P., (1979) 1 SCC 79:

34
“This Court has repeatedly held that although in an
appeal against acquittal, the powers of the High
Court in dealing with the case are as extensive as of
the Trial Court, but before reversing the acquittal,
the High Court should bear in mind that the initial
presumption of the innocence of the accused is in no
way weakened, if not reinforced, by his acquittal at
the trial; and further, the opinion of the Trial Court
which had the advantage of observing the
demeanour of the witnesses, as to the value of their
evidence should not be lightly discarded. Where two
views of the evidence are reasonably possible, and
the Trial Court has opted for one favouring acquittal,
the High Court should not disturb the same merely
on the ground that if it were in the position of the
Trial Court, it would have taken the alternative view
and convicted the accused accordingly.”

44. This settled proposition of law has been reiterated by this Court

in the case of Chandrappa v. State of Karnataka {2007 (4) SCC

415}. In this case, the provisions of Section 378 of the Code of

Criminal Procedure, 1997 were critically examined. After adverting to

numerous decisions of this Court, it was observed as follows:

“From the above decisions, in our considered
view, the following general principles regarding
powers of the appellate court while dealing with an
appeal against an order of acquittal emerge:
(1) An appellate court has full power to review,
reappreciate and reconsider the evidence upon which
the order of acquittal is founded.
(2) The Code of Criminal Procedure, 1973 puts no
limitation, restriction or condition on exercise of
such power and an appellate court on the evidence
before it may reach its own conclusion, both on
questions of fact and of law.

(3) Various expressions, such as, “substantial
and compelling reasons”, “good and sufficient
grounds”, “very strong circumstances”, “distorted
conclusions”, “glaring mistakes”, etc. are not

35
intended to curtail extensive powers of an appellate
court in an appeal against acquittal. Such
phraseologies are more in the nature of “flourishes of
language” to emphasise the reluctance of an
appellate court to interfere with acquittal than to
curtail the power of the court to review the evidence
and to come to its own conclusion.

(4) An appellate court, however, must bear in
mind that in case of acquittal, there is double
presumption in favour of the accused. Firstly, the
presumption of innocence is available to him under
the fundamental principle of criminal jurisprudence
that every person shall be presumed to be innocent
unless he is proved guilty by a competent court of
law. Secondly, the accused having secured his
acquittal, the presumption of his innocence is
further reinforced, reaffirmed and strengthened by
the Trial Court.

(5) If two reasonable conclusions are possible on
the basis of the evidence on record, the appellate
court should not disturb the finding of acquittal
recorded by the Trial Court.”

From the above, it becomes evident that if two reasonable conclusions

are possible on the basis of the evidence on record, the Appellate

Court should not disturb the findings of acquittal. The acquittal re-

enforces and reaffirms the presumption of innocence of the accused.

The High Court, in fact, makes a reference to the judgment of this

Court in the case of Kali Ram v. State of H.P., (1973) 2 SCC 808,

wherein this Court has observed :

“Another golden thread which runs through the web
of the administration of justice in criminal cases is
that if two views are possible on the evidence
adduced in the case, one pointing to the guilt of the
accused and the other to his innocence, the view
which is favourable to the accused should be
adopted.”

36

45. Having noticed the aforesaid principle, the High Court reviewed

the entire evidence. It reached the conclusions which are opposite to

the conclusions recorded by the Trial Court. We are unable to accept

the opinion of the High Court that findings recorded by the Trial

Court are perverse and manifestly erroneous.

46. We have very elaborately dealt with the judgments of both the

courts below, to show that the Trial Court had meticulously examined

the entire evidence, to record its conclusions. We may now briefly

indicate our reasons for not agreeing with the view expressed by the

High Court, that the conclusions reached by the Trial Court were

perverse and manifestly erroneous.

47. There was a clear cut enmity between PW5 and his family on

the one side and the accused party on the other side. It was a

religious dispute which undoubtedly led to high tension. The majority

group had gone so far as to encourage the members of its community

to annihilate PW5 and his family. Prior to the assault, there was a

meeting of the Muslim community. The incident took place in the

dark. The Trial Court noticed that none of the torches were recovered

or produced by any of the concerned persons. There was also no

moon light. In such circumstances, the recognition of the six accused

37
may not be possible. The Trial Court on this matter reached a

reasonable conclusion. The Trial Court had meticulously examined

each and every issue. The Trial Court also noticed that there was

anticipation of trouble otherwise there was no occasion for PW2 to be

accompanied by PW1 and Faizal for going to the house of CW.9,

brother of PW5. The Trial Court also traced the progress of these

three individuals through the paddy field. Since it was a dark night, it

was not entirely unbelievable that the torches had been introduced to

ensure that the accused could be said to have been identified.

Surprisingly, after Faizal was fatally injured, PW1 bolts from the

scene of crime. This PW1 is so loyal to PW5 that he has been taking

undue advantage of being a scheduled caste and lodging false

complaints against the accused persons under the Scheduled Castes

and Scheduled Tribes (Prevention of Atrocities) Act, 1989. Yet when

the other faithful servant of PW5 was being brutally murdered, he

decided not to defend and ran away. The Trial Court, therefore,

concluded that the behaviour of PW1 was wholly unnatural.

48. Moving on to the evidence of PW5, the Trial Court noticed that

when he went out of the house, he heard lot of noise from the side of

the paddy field. When he went towards the west of his house, he saw

some persons entering the pathways from the paddy field. He

identified the accused persons. When he enquired from A7 as to what

38
had happened, he was also attacked and injured. He also ran back to

the house. His attempt to contact his brother and others on the

telephone remained unsuccessful. In the meantime, PW1 and 2 had

reached the house of CW.9. Subsequently, Faizal’s dead body was

discovered by PW1 and the son of CW.9. The police arrived at the

scene. Although PW2, the injured witness, was available, his

statement was not recorded. It was PW1 who gave the F.I. Statement.

It must be remembered that he had run away when the deceased was

being assaulted. In such circumstances, we are unable to hold that

the conclusions reached by the Trial Court were unreasonable or

perverse.

49. The Trial Court meticulously examined the sequence of events

with regard to the recording of the FIR. It cannot be held that the

conclusion reached by the Trial Court that the occurrence report

could not have been sent earlier, as the same was yet to be prepared,

is not possible. The FIR was recorded at 0030 hrs on 31.1.1994. It

was not received by the Magistrate till 3.30 p.m. on 31.1.1994. The

Trial Court also noticed that the names of the accused were

mentioned in Ex.P.1. But they were not mentioned in the relevant

column of the inquest report. If the First Information Statement

Ex.P.1 had been prepared prior to Ex.P.14, the names would surely

39
have been mentioned therein. These conclusions again, in our

opinion, cannot be said to be perverse.

50. The Trial Court also noticed that due to the long enmity of

P.W.5 and his family with the accused, the evidence had to be

scrutinized carefully. Faizal as well as PW1 were the employees of

PW5 who had been brought from the State of Karnataka as the local

labour was not available. The Trial Court noticed that in case there

had been an assault, as projected by the prosecution, there was no

reason why PW1 would have been spared while Faizal was brutally

murdered. After all, it was P.W.1 who had proceeded against those

accused while working under PW5 by filing false cases against the

accused. The Trial Court also noticed that delay in recording the

statement of P.W.2 cannot be easily brushed aside. He was conscious

through all the night and yet the statement was not recorded at the

initial stage by PW7. He became unconscious only at the time when

general anesthesia was given to him at 11.40 a.m. the following day.

51. Mr. Ranjit Kumar also pointed out that PW2 in the witness box

merely stated that he was tired at the time when P.W.7 had come to

the house of CW9. The Trial Court noticed that there was absolutely

no explanation with regard to the injuries suffered by the accused.

40
This apart, all the witnesses being interested witnesses, their evidence

could not be believed in the absence of independent corroboration.

52. In our opinion, taking into consideration the entire facts and

circumstances of the case, it would not be possible to agree with the

High Court that the findings recorded by the Trial Court were perverse

or that only one conclusion consistent with the guilt of the accused

was possible. We are of the opinion that the two views being

reasonably possible the High Court ought not to have interfered with

the verdict of acquittal recorded by the Trial Court. Consequently, we

allow the appeal and set aside the judgment of the High Court.

Criminal Appeal No.434 of 2002 and
Criminal Appeal Nos. 500-501 of 2002:-

1. In view of the judgment passed in Criminal Appeal No.499 of

2002, these appeals are also allowed.

…………………………….J.

[B.Sudershan Reddy]

……………………………..J.

[Surinder Singh Nijjar]
NEW DELHI,
APRIL 13, 2010.

41