High Court Patna High Court

Neeraj Kumar vs The State Of Bihar on 3 September, 2008

Patna High Court
Neeraj Kumar vs The State Of Bihar on 3 September, 2008
Author: Shiva Kirti Singh
                    DEATH REFERANCE No.7 OF 2007


      STATE OF BIHAR-----------------------------(Appellant)
                                 Versus
      1.NEERAJ KUMAR
      2.RAVI CHOR @ RAVI RAI
      3.SANTOSH KUMAR @ LOHA
      4.RAVINDRA KUMAR @ RAVINDRA KUMAR SINGH
      5.GORAKH SINGH @ GORAKH NATH SINGH
      6.SUNNY @ SUNNY DEOL ----------------------(Respondents)
                               with
                  CR. APP (DB) No.1085 oF 2007
      RAVINDRA KUMAR @ RAVINDRA KUAMR SINGH--------(Appellant)
                                 Versus
      STATE OF BIHAR------------------------------(Respondents)
                               with
                  CR. APP (DB) No.1173 oF 2007
      RAVI CHOR @ RAVI RAI--------------------------(Appellant)
                                 Versus
      STATE OF BIHAR------------------------------(Respondents)
                               with
                  CR. APP (DB) No.1194 oF 2007
      NEERAJ KUMAR----------------------------------(Appellant)
                                 Versus
      THE STATE OF BIHAR--------------------------(Respondents)
                               with
                  CR. APP (DB) No.1216 oF 2007
       1.GORAKH SINGH @ GORAKH NATH SINGH
       2.SUNNY @ SUNNY DEOL-----------------------(Appellants)
                                 Versus
      STATE OF BIHAR------------------------------(Respondents)
                               with
                  CR. APP (DB) No.1275 oF 2007
      SANTOSH @ LOHA--------------------------------(Appellant)
                                 Versus
      STATE OF BIHAR------------------------------(Respondents)


Reference made by Sri. Ram Pravesh Sharma, Additional Sessions
Judge-1, Patna vide letter No.277 dated 20th of August, 2007
and appeal against the judgment and order dated 7.8.2007 passed
in Sessions Trial No.1602 of 2005.
                            ----------

Counsel for the appellants (D.Ref. No.7/07) with
Cr.Appeal Nos.1216 and 1085 of 2007
Sri Rana Pratap Singh, Sr.Advocate
Sri Sandeep Kumar, Advocate
Sri Sumant Singh, Advocate
Sri Aruni Singh, Advocate
2

Counsel for the appellant (Cr.Appeal No.1194/07)
Mr. Kanhaiya Prasad Singh, Sr.Advocate
Mr. Atal Bihari, Advocate
Mr. Chandra Mohan Jha

Counsel for the appellant (Cr.Appeal No.1173/07)
Mr. Rajeev Ranjan Sinha, Advocate
Mr. Sushil Kumar, Advocate

Counsel for the appellant (Cr.Appeal No.1275/07)
Mr. Raghu Bansh Singh, Sr.Advocate
Mr. Satyapal Singh, Advocate

Counsel for the State
Mr. Ashwani Kumar Sinha, APP

Counsel for the Informant (D.Reference No.7/07)
Mr. Shyam Bihari Prasad, Advocate
Mr. Praomod Kumar Bhartiya, Advocate
Mr. Aradhana Bhartiha, Advocate

———

P R E S E N T

THE HON’BLE MR. JUSTICE SHIVA KIRTI SINGH
THE HON’BLE MR. JUSTICE MADHAVENDRA SARAN

Shiva Kirti Singh, J. The Death

Reference is in respect of the six accused who

have been tried together and convicted for the

offence under Sections 364(A),302,201 and 120(B)

read with Section 34 of the Indian Penal Code.

Accused Gorakh Singh @ Gorakh Nath Singh has

been sentenced to death for the offence under

Section 302 read with 120(B) of the Indian Penal

Code whereas the remaining five accused have
3

been sentenced to death for the offence under

Section 364(A) of the Indian Penal Code. No

separate sentence has been awarded to them for

other offences. Accused, Gorakh Singh @ Gorakh

Nath Singh and his son, accused Sunny @ Sunny

Deol have jointly preferred Cr.Appeal No.1216 of

2007 whereas the remaining four accused,

Ravindra Kumar @ Ravindra Kumar Singh, Ravi Chor

@ Ravi Rai, Neeraj Kumar and Santosh Kumar @

Loha have preferred separate Criminal Appeals

bearing No.1085,1173,1194 and 1275 all of 2007

respectively. The Death Reference and the

Criminal Appeals have been heard together and

are being disposed of by this common judgment.

2. The prosecution case, as disclosed

in the written report (Ext-1) of Sudhir Kumar

Sinha(PW-1) lodged on 22.9.2004 at 7:00 A.M. is

to the following effect:-

Informant’s son, Sumit Kumar aged

about 13 years, on 21.9.2004 went on a bicycle

to his school, BMP High School, Phulwarisharif

from his house. Sunny, son of Gorakh Singh met
4

in the school at about 1:00 P.M. and told him

that a cricket match is to be played for which a

ball will be given by Ravindra Singh son of

Ramnath Singh and for that Sumit should

accompany Sunny. Sumit left the school with

Sunny at about 1:30 P.M. He was kidnapped by

Ravindra Singh and his gang with wrong motives.

When Sumit did not return to his home till about

4:00 P.M. then efforts were made to search him.

In the night at 8:00 P.M. a station diary

(sanha) was recorded. In the morning at about

5:00 A.M. accused, Sunny was seen and was

apprehended by the general public which informed

the police. Sunny on being apprehended accepted

his guilt and disclosed that Sumit had been

murdered. Thereafter, police recovered the dead

body of Sumit from the side of railway line and

his school bag was also recovered. The informant

claimed that Sunny, Ravindra Singh and their

gang men had kidnapped Sumit and with a view to

destroy evidence and with bad intentions they

committed murder of Sumit. On the dead body of
5

Sumit there were marks of injury. Blood had

flown from nose and ears. There were burn marks

caused by cigarette and acid. Ravindra Singh and

Sunny reside in Aadarsh Nagar Colony where the

informant resides.

3. On the basis of the written report

of Sudhir Kumar Sinha, Phulwarisharif P.S. Case

No.649/04 was instituted on 22.9.2004 at 11:15

A.M. The FIR was sent to the court and seen by

learned Chief Judicial Magistrate, Patna on

23.9.2004. The case was investigated by Anand

Prakash Singh, Inspector of Police, then posted

as Officer Incharge, (PW-18) and he was assisted

by Sub Inspector, Arun Kumar (PW-16) who at the

relevant time was posted as Sub Inspector in

Phulwarisharif Police Station. PW-16 has

admitted that in the evening of 21.9.2004 at

about 8:30 while he was on patrolling duty in

the evening special mobile, he received wireless

information about the missing of Sumit but no

clues could be found in the evening. Next day,

in the morning at about 7:00 A.M, on receiving
6

information from father of Sumit (Sudhir Kumar

Sinha,PW-1) that residents of Mohalla (colony)

had caught Sunny and were assaulting him and

that Sunny had admitted the kidnapping of Sumit

which had created anger amongst the people, he

went with force and took Sunny in custody. After

making the crowd peaceful he began to

interrogate Sunny. He admitted his involvement

and disclosed that with the help of his friends

he had murdered Sumit. The confession (Ext-4)

was recorded by PW-16. As disclosed by Sunny

Police went 500 yards east of Phulwarisharif

station and from north of the railway line and

about 10 yards south to boundary wall of

airport, from bushes the dead body of Sumit was

recovered. It was without any clothes. There

were plenty of bushes all around and ants had

encroached all around the dead body. According

to PW-16 he had recorded the confession of Sunny

as per directions of Officer In charge of

Phulwarisharif P.S., PW-18 and participated in

further investigation as per his orders.
7

4. Allegedly, Sunny disclosed the

names of other accused persons as miscreants

involved in the occurrence. PW-16 proved the

inquest report as Ext-5, the dead body chalan as

Ext-6, seizure list in respect of school bag of

Sumit as Ext-7, the confessional statement of

another accused, Ravindra Kumar as Ext-8, the

confessional statement of Santosh @ Loha as Ext-

9, the confessional statement of Ravi Chor as

Ext-10, the confessional statement of Neeraj as

Ext-11, station diary entry No.693 dated

21.9.2004 as Ext-12 and another station diary

entry No.702 dated 22.9.2004 as Ext-13. He also

identified the school bag(material exhibit 1/8)

as the bag recovered on the disclosure of Sunny.

He also identified the books and copies kept in

the bag.

5. According to PW-18, the I.O. who

at the relevant time was Officer In Charge of

Phulwarisharif P.S., on 22.9.2004 he received a

telephonic information from the informant that

persons of the colony had apprehended Sunny on
8

suspicion and Sunny had admitted that Sumit had

been kidnapped. On this information another

station diary entry (sanha) No.702 was recorded.

After taking Sunny in custody and recording his

confession and after recovering the dead body on

his disclosure, PW-18 prepared the inquest

report and sent the dead body for autopsy to

Patna Medical College Hospital. He also prepared

a seizure list in respect of school bag of

deceased, Sumit which was recovered as per

disclosure made by Sunny from inside the

boundary of airport. He recorded further

statement of the informant and the statement of

other witnesses. He also got recorded statement

of Pramod Kumar (PW-10) before the Judicial

Magistrate under Section 164 Cr.P.C. He arrested

the other accused persons who also gave their

confessional statements as claimed by PW-16. He

has proved his signature on the confessional

statement of accused, Ravindra as Ext-8/1 and

his signature on confessional statement of

Santosh Kumar @ Loha as Ext-9/1. According to
9

him Ravindra had admitted his guilt and had

disclosed that the school dress of Sumit and a

piece of tyre strip which was used for

strangulating Sumit had been thrown by him at a

particular place amongst bushes inside boundary

of the airport at about 150 yards east of

western cabin of Phulwarisharif railway station

and on his pointing out, the school uniform of

Sumit- a blue full pant, a white shirt and a

tyre strip about 1 and ½ cubits length was

recovered from under the bushes. The seizure

list for those articles was proved as Ext-14. He

has also proved his signature on the

confessional statement of accused Ravi Chor @

Ravi Rai and confessional statement of accused

Neeraj as Ext-10/1 and 11/1 respectively. After

investigation he submitted charge sheet

including supplementary charge sheet against the

accused persons.

6. After submission of charge sheet

cognizance was taken by the learned Magistrate

and the case was committed to the court of
10

sessions. Charges were framed on 14.2.2006 to

which the accused persons pleaded not guilty and

hence they were put on trial. The defence of the

accused persons, as appears from the trend of

cross-examination is total denial of their

involvement in the kidnapping and murder of

Sumit.

7. The prosecution, in order to prove

the charges examined 20 witnesses in all and

also proved several documents such as the

written report, the FIR, the confessional

statement, the seizure list and the postmortem

report as exhibits. In the main trial no

witnesses were examined on behalf of the

defence. Only for the purpose of enquiry in

respect of claim of accused Sunny that he was a

juvenile and which plea was subsequently

rejected up to the stage of this Court, some

persons were examined as witnesses.

8. As noticed earlier, PW-1, Sudhir

Kumar Sinha is father of the deceased, Sumit and

also the informant of this case who gave written
11

report (Ext-1) to the police. PW-2, Om Prakash

is a witness in respect of seizure of clothes

and a tyre strip which according to him were

recovered on the disclosure made by accused,

Ravindra Singh. He has proved his signature on

the seizure list as Ext-1/9. He has also

identified accused Ravindra. PW-3, Anil Kumar

Sinha is brother of PW-1 and a witness of the

facts stated by PW-1 that Sumit became traceless

after going to school and during search the name

of Sunny and Ravindra was heard and police was

informed which took Sunny in custody and then he

confessed his guilt and on his disclosure dead

body was recovered from the place pointed out by

him. He has supported the prosecution case and

has proved the signature on inquest report as

Ext-1/10. He has deposed that besides Sunny

Ravindra was also apprehended and on his

disclosure full pant and shirt of Sumit which

were tied with a tyre strip were also recovered

for which the seizure list was prepared. He has

proved his signature on the said seizure list as
12

Ext-1/11.

9. PW-4, Manish Ranjan Sinha and PW-5,

Sonu @ Rajive Ranjan are sons of PW-3 and

cousins of the deceased. According to them also

in course of search for Sumit on 21.9.2004 the

names of Sunny and Ravindra surfaced. They went

to their houses but their family members did not

disclose anything and they were not found at

their houses. Next day in the early morning at

about 5:00 A.M. Sunny was apprehended by the

residents of colony and on their query he

admitted that Sumit had been kidnapped for

ransom. When police came and took him in custody

and made further interrogation then he admitted

the entire occurrence and also disclosed the

names of his friends and accomplices as Loha,

Neeraj, Ravi Chor and Ravindra Singh. On the

disclosure of Sunny police recovered the dead

body as well as the school bag and books of

deceased, Sumit. They have identified the

accused persons in dock. PW-6, Bittu Kumar is

son of sister of PW-1, the informant. He has
13

given the details that in course of search for

Sumit he and his friends met a boy named, Ranjan

who disclosed that Sunny had come to school gate

during lunch time. In the colony Gopal Sharma

(PW-15) another boy who was friend of Sumit

disclosed that Ravindra had promised to give a

ball to Sumit and had called him from school

through Sunny. They went to the house of Sunny

where his father accused, Gorakh Nath Singh gave

different excuses but in the meantime younger

brother of Sunny came out from his room and on

asking he also disclosed that during lunch time

Sunny had come at the school gate. In view of

conflicting versions of family members of Sunny

a suspicion arose about them. During search this

witness and his friends also went to the house

of accused, Ravindra but his family members also

made different excuses. After some time the

police had also come to make interrogations. On

22.9.2004 Sunny was seen in the colony and was

apprehended by the residents of the colony on

suspicion. On sustained interrogation he
14

admitted that he and his friends had kidnapped

Sumit. Thereafter PW-1 gave telephonic

information to the police which came and took

Sunny in its custody. Thereafter, he has

supported the prosecution case regarding

confessions by Sunny and recovery of the dead

body as well as school bag and books of deceased

Sumit as per disclosure made by Sunny. He

identified the accused persons but wrongly named

Ravi Chor as Loha and Loha as Ravi Chor.

10. PW-7, Baidyanath Lal is a formal

witness who has admitted his signature on the

inquest report relating to dead body of Sumit.

PW-8, Girish Prasad Singh is another formal

witness who has proved his signature on the

seizure list relating to school bag of Sumit

containing his books and copies. He has deposed

that the said recovery was made in his presence

on the disclosure of accused Sunny.

11. PW-9, Archana Sinha is wife of PW-

1 and mother of the deceased. Her statement

under Section 164 of the Cr.P.C. has been proved
15

by her as Ext-2. She has in general supported

the prosecution case regarding missing of her

son, Sumit on 21.9.2004, Sunny being apprehended

by people of the colony on 22.9.2004 and his

confession before the people that he with his

friends had kidnapped Sumit for ransom, about

arrival of the police on telephonic information

and about confession by Sunny before the police

in which he allegedly disclosed the names of the

co-accused. Besides the above she has also

deposed that in the evening of 21.9.2004 at

about 7:00 P.M., in course of search for Sumit

and while going towards station she saw accused,

Gorakh Singh talking to an unknown person. She

heard Gorakh Singh saying that family members of

the boy are searching for him desperately and it

appears that the matter is turning serious and

police may have been informed and his name may

also come into open therefore, sweep the market

clean.

12. PW-10, Pramod Kumar is also a

young boy acquainted with the accused Ravindra
16

and Sunny. He has deposed that his statement was

recorded by the police and he had also given a

statement in the court before the Magistrate

disclosing that on 21.9.2004 at about 9:30 P.M.

Ravindra and his friend Sunny came to him. He

enquired as to what was the reason for their

coming. Ravindra said that he had entered into

arguments with his father. About Sunny he

disclosed that he is a neighbour and they will

go back in the morning. Both of them slept at

his house during the night and in the morning

when he woke up he found that both of them have

gone away. The witness was thereafter declared

hostile and on cross-examination by the public

prosecutor he claimed that due to fear he had

made the statement before the Magistrate that

when he got up in the morning he found that

Sunny had gone away and on query Ravindra

disclosed that a boy had been murdered. He

admitted that he never gave in writing to any

court that he is under fear or he has been put

under pressure by any body. He admitted his
17

signature on his statement under Section 164

Cr.P.C. The said statement has been marked as

Ext-3. He has also admitted that he had stated

before the Magistrate all the facts stated in

Ext-3 including the fact that in the morning he

saw that Sunny had gone away and on his enquiry

Ravindra disclosed that he and Sunny had

committed murder of the boy and they were

therefore hiding themselves and on knowing this

fact he had turned Ravindra Kumar out of his

house. His attention was also drawn to the facts

to the aforesaid effect disclosed by him to the

police and he admitted his earlier statement in

favour of the prosecution case.

13. PW-11, Surendra Singh is a peon of

BMP-5 High School. PW-12, Ranjan Raj, PW-13,

Prem Sagar and PW-14, Pintu Kumar are students.

The peon has simply stated that on 21.9.2004

during night hours PW-12 and some other boys had

come to enquire about another boy and this

witness told them to come next day at about

10:00 when the school will be open. On
18

22.9.2004, he learnt that the missing boy had

been killed and after five minutes of observing

silence the school was closed. The three

students have also deposed simply to the effect

that they went to the school to enquire about

the missing boy and thereafter they got no

knowledge about anything relating to the case.

14. PW-15, Gopalji is an important

witness who had, according to some of the PWs,

disclosed that Sumit was called by Ravindra

through Sunny for giving him cricket ball. But

in court Gopalji turned hostile. He was

definitely under pressure to conceal the truth

because in paragraph-1 he has gone to the extent

of saying that he does not know any boy of the

name Sumit from his colony. But on being cross-

examined by the prosecution, in para-3 he has

deposed that by the side of his house is the

house of one constable (sipahiji) and the next

house is of Sumit. He has also disclosed that

Sumit was also known by his alias name Lalan.

He has denied the suggestion that he has deposed
19

due to fear.

15. The gist of evidence of Sub

Inspector, Arun Kumar PW-16 and Inspector, Anand

Prakash, PW-18 has already been noticed earlier.

PW-18 is the investigating officer and PW-16 had

assisted him in course of investigation. PW-17,

Dr.Pankaj Kumar conducted autopsy on the dead

body of deceased Sumit and has proved the

postmortem report as Ext-13. From his evidence

it is clear that autopsy was conducted on

22.9.2004 and he found ligature mark all around

neck which had indicated strangulation and cause

of death was asphyxia. He also found abrasion on

right arm and spots of ant bite marks all over

the body, mostly over the chest, upper limb,

interior abdominal wall and lower limbs.

According to him those marks had been wrongly

suspected as cigarette marks. According to

doctor the injury on the dead body was

sufficient to cause death in ordinary course of

nature and death had taken place within 24

hours.

20

16. PW-19, Satyendra Singh and PW-20,

Raj Kishore Rai are the Judicial Magistrates,

(First Class) who have deposed that they

recorded statements of Pramod Kumar PW-10 and

statement of Archana Sinha, PW-9 respectively,

under Section 164 of the Code of Criminal

Procedure. Those statements have been marked as

Ext-3/1 and 2/1 respectively. From the evidence

of these Judicial Magistrates, it is clear that

they had taken precaution by warning the

witnesses and according to them the witnesses

have given their statements voluntarily.

17. Before discussing the submissions

advanced on behalf of the accused persons so as

to find out whether they have been convicted

rightly or not and whether it is a case fit for

sentencing them to death penalty, it will be

useful to first take a bird’s eye view of the

evidence emerging from the statement of

witnesses noticed above.

18. It is admittedly a case where

there is no eyewitness and therefore no direct
21

evidence either in respect of kidnapping of

Sumit Kumar or his killing. The circumstantial

evidence on record, even prior to detailed

scrutiny and thorough examination, is only by

way of-(i) Suspicion against the two accused,

Sunny @ Sunny Deol and Ravindra Kumar @ Ravindra

Kumar Singh in course of search and their being

named in the FIR lodged by PW-1 on the next day

of the occurrence. (ii) Sunny was allegedly

apprehended by the residents of the colony and

had confessed before them regarding kidnapping

of Sumit. (iii) Confessions of accused persons

except Gorakh Singh @ Gorakh Nath Singh made

before the police while in custody, (iv)

recovery of dead body and school bag of Sumit

Kumar on the disclosure by accused, Sunny, (v)

recovery of clothes of Sumit and a tyre strip of

1 and ½ cubit length alleged to be weapon used

for strangulation, recovered on the disclosure

made by accused, Ravindra Kumar Singh, (vi)

evidence of PWs indicating that during search

Sunny and Ravindra were not found in their
22

houses and its corroboration by evidence of PW-

10, Pramod Kumar although he has been declared

hostile and (vii) evidence of Archana Sinha, PW-

9 against accused Gorakh Singh @ Gorakh Nath

Singh that she over heard his conversation with

an unknown person in the late evening hours of

21.9.2004 which suggests that he was a party to

the killing of the kidnapped boy at least as a

conspirator.

19. It requires no detailed scrutiny

and reasoning to come to the conclusion that

confessions attributed to the accused persons

which were allegedly made by them to the police

officials while they were in custody are

inadmissible in evidence except to the extent

permitted by Section 27 of the Indian Evidence

Act. On that well established principle of law

the confessions of other accused persons except

that of accused Sunny @ Sunny Deol and Ravindra

Kumar Singh @ Ravindra Kumar are inadmissible in

evidence. Once those confessions are left out of

consideration, no legal evidence is left on
23

record in respect of accused Ravi Chor @ Ravi

Rai, Neeraj Kumar and Santosh @ Loha.

20. So far as remaining three accused

are concerned, against accused Ravindra and

Sunny there are more than one circumstances but

against accused, Gorakh Singh @ Gorakh Nath

Singh the only circumstance is the allegation by

PW-9, Archana Sinha that she, while going

towards station in course of search for Sumit

saw accused, Gorakh Singh talking to an unknown

person on 21.9.2004 at about 7:00 P.M. She has

claimed that she heard Gorakh Singh saying that

since the family members of the boy are

desperately searching for him (boy) and since

the matter is turning serious and the police may

have been informed and there was likelihood of

his name being disclosed, hence the market

should be swept clean. This kind of statement,

according to prosecution was in relation to the

missing boy, Sumit and cleaning the market

impliedly meant killing Sumit. She has further

claimed that these facts were conveyed by her to
24

her husband (PW-1) at about 11:00 P.M. in the

night. There is no witness to support such a

claim of PW-9 and no other material to prove the

charge that accused Gorakh Singh was in

conspiracy with the other accused persons in the

matter of kidnapping and killing of Sumit. The

evidence of PW-1 shows that he has not supported

the aforesaid claim of PW-9 that she disclosed

to him the alleged utterances of Gorakh Singh

while talking to any person. No such facts were

disclosed by PW-1 even in the Sanha, Ext-13

lodged on 22.9.2004 or in the first information

report. Such uncorroborated claim of PW-9 which

is the only evidence against accused, Gorakh

Singh is clearly not sufficient to establish the

charges against him.

21. So far as the case against

accused Sunny & Ravindra Kumar is concerned, it

has been noticed earlier that they are named in

the FIR lodged soon after arrest and confession

of Sunny and recovery of the dead body and

school bag of the deceased Sumit. The most
25

important circumstance against these two

appellants is their alleged disclosure before

the police which fact has been corroborated by

witnesses and which resulted in recovery of dead

body and school bag of deceased, Sumit on the

disclosure by accused Sunny and recovery of

clothes of Sumit and a tyre strip of 1 and ½

cubit length on the disclosure by accused

Ravindra Kumar Singh. The other circumstance is

the fact emerging from the evidence of several

PWs indicating that during search for Sumit they

went to the house of Sunny and Ravindra but they

were not in their houses. It is also clear from

the evidence of PW-10, Pramod Kumar although he

has been declared hostile, that on 21.9.2004 at

9:30 P.M. Ravindra and Sunny had gone to his

house and they spent the night at his house. He

has also admitted that he had given a statement

under Section 164 Cr.P.C. before a Magistrate

which is contained in Ext-3. According to that

statement and as per statement of the I.O. PW-18

in paragraph-2 of his deposition, this witness
26

had disclosed that Ravindra and Sunny had come

to his house on the relevant date at about 9:30

P.M. and they stayed in his house. In the

morning he found that Sunny had left and on

enquiry Ravindra disclosed that he, Sunny and

some others had killed the boy. The evidence of

the Magistrate, PW-19 Satyendra Singh confirms

that PW-10, Pramod Kumar had given his statement

under Section 164 Cr.P.C. voluntarily. The

Magistrate has deposed that before recording the

statement he had pointed out that it could be

used also against him and he had also tested

that person was ready to make statement

voluntarily. The Magistrate has further deposed

that Pramod Kumar did not make any complaint

before him that he was making the statement

under pressure of anyone. In paragraph-2 of his

deposition PW-10 has admitted that he never gave

in writing to the court that he was in fear of

anyone or he had been pressurized by anyone. In

paragraph-1 he has no doubt given an explanation

that he had deposed before the Magistrate out of
27

fear that when he got up in the morning he found

that Sunny had gone away and on enquiry Ravindra

disclosed about the murder of a boy. Such

explanation in respect of statement before the

Magistrate does not appear to be convincing in

view of evidence of the Magistrate, PW-19.

Moreover, no such explanation has been given for

his statement before the police about which he

has admitted in paragraph-5 of his deposition

that he stated before the police that on enquiry

in the morning Ravindra disclosed that in the

night he and Sunny had committed murder of a

boy.

             22.      Simply       because     PW-10      has    been

declared      hostile     and       cross-examined         by     the

prosecution, his evidence in court does not lose

its value. His admission about his earlier

statement before the police in Paragraph-5 came

out in course of cross-examination by the

prosecution and it is supported by the evidence

of the I.O., PW-18. This part of evidence of PW-

10 is clearly reliable and can be used against
28

the appellant, Ravindra. Since the aforesaid

part of evidence of PW-10 is found reliable it

flows from the same that accused, Ravindra had

made an extra judicial confession before PW-10

that he and the co-accused, Sunny who has been

tried together had committed murder of the boy

in the night of 21.9.2004 and thereafter instead

of remaining in their houses, obviously for the

purpose of hiding themselves, they spent the

night in the house of PW-10.

23. The extra judicial confession of

accused, Ravindra proved through PW-10 may also

be taken into consideration against Sunny in

view of Section 30 of the Evidence Act, although

with great caution only for seeking assurance

for the inference which may arise from other

circumstances appearing against him. The

position would have been different, had the

confession of Ravindra been exculpatory but that

is not the situation here. From the evidence of

PW-10 noticed above it is clear that the

confession of Ravindar Kumar before PW-10, as
29

corroborated by Ext-3, the statement under

Section 164 Cr.P.C. and by the I.O. PW-18

disclosing the earlier statement of PW-10 made

before him, was voluntary and inculpatory.

              24.              Learned          counsel         for      the

appellants,         Ravindra        and        Sunny     has    submitted

that    the     prosecution             evidence       that    Sunny    was

apprehended by persons of the colony and before

them he confessed that he with his friends had

kidnapped Sumit is not reliable because such

people of the colony have not been named and the

admission of the I.O. that there were injuries

on the person of Sunny for which he was sent for

medical examination also shows that such

confession could at best be under coercion and

threat. The aforesaid submission appears to have

merit and in that view of the matter the

aforesaid confession of Sunny allegedly made

before the people of the colony cannot be

accepted as a voluntary confession and hence it

is inadmissible in view of Section 24 of the

Evidence Act.

30

25. It was next contended on behalf

of the aforesaid two accused persons that from

admission of the I.O. made in paragraph-29 of

his deposition it is clear that the dead body of

Sumit was recovered from a place within the

jurisdiction of Gardanibagh Police Station.

Further, on the basis of suggestion to the I.O.

that the dead body was recovered by police of

that police station and that in her statement

under Section 164 Cr.P.C. PW-9, Archana Sinha,

the mother of the deceased indicated the time of

recovery of the dead body as 7:30 or 8:00 in the

morning, it was submitted that there is some

discrepancy regarding the time of recovery of

the dead body and since it was recovered from a

place under different police station hence the

prosecution case of recovery of the dead body on

the basis of arrest and confession of accused,

Sunny is doubtful and such claim should be

rejected as such. However, on a careful perusal

of the FIR, the inquest report which was

prepared on 22.9.2004 at 8:30 A.M. and the
31

evidence of witnesses it is found that there is

no material contradiction and the prosecution

case cannot be doubted that in the morning of

22.9.2004 Sunny was taken into custody by the

police and on his disclosure made to the police

in presence of witnesses, the dead body and the

school bag of deceased, Sumit was recovered by

the police.

26. It was further submitted on behalf

of the aforesaid two accused that prosecution

has not proved that the I.O. obtained a written

permission for entering into premises of airport

for recovery of school bag and articles

belonging to the deceased, Sumit. No doubt, the

I.O. has admitted that he did not obtain

permission from the authorities of the airport

in course of investigation but this fact alone

is not sufficient to raise doubt regarding

recovery of school bag of deceased Sumit along

with books and copies which have been made

material exhibits, and also in respect of

recovery of clothes of Sumit along with a tyre
32

strip. Both the recoveries are supported by

seizure lists which have been proved by

witnesses. The conduct of the I.O. in gaining

entry into the airport without obtaining

permission of the competent authority, at least

in writing, can have several plausible

explanations including reluctance of the Guards

at the airport to interfere with the police

investigation. On this account alone the factum

of recovery of incriminating articles on the

basis of disclosure made by accused Sunny and

Ravindra cannot be disbelieved.

            27.                  Learned        counsel      for       the

appellants,           Sunny        and    Ravindra       referred          to

several     judgments            including       the      judgment         of

Privy      Council         reported        in    AIR     1947    P.C.67

(Kottaya Vs.Emperor) to submit that only those

words given out by the accused to the police are

admissible in evidence under Section 27 of the

Evidence Act which directly and distinctly

relate to the relevant facts discovered as a

consequence of such disclosure. The other part
33

of statement of the accused before the police

which do not relate to the discovery of relevant

facts are inadmissible.

28. The law relating to Section 27 of

the Evidence Act is no longer under any

confusion. Through catena of judgments including

a recent judgment of the Supreme Court in the

case of Anil Vs. Administration of Daman and

Diu, Daman, reported in (2008)1 SCC (Cri) 72 it

is well recognized that Section 27 is by way of

exception to Section 25 and 26 of the Evidence

Act and it makes admissible only so much of

information given by an accused in police

custody as relates distinctly to the facts

thereby discovered. It is also now settled that

the fact discovered embraces the place from

which the object is produced as well as the

knowledge of the accused and not only to the

material objects found at the place disclosed by

the accused.

29. While keeping the aforesaid law in

mind and also the admitted legal position that
34

the fact of disclosure leading to recovery of

incriminating facts alone is not sufficient for

conviction as held by a bench of this Court in a

recent judgment in the case of State of Bihar

Vs. Diwakar Mehta, 2008(3) PLJR 118 to which one

of us (Shiva Kirti Singh,J.) was a party, we

have analyzed all the facts and circumstances

and found that against the FIR named appellants,

Sunny and Ravindra Kumar the prosecution has

succeeded in proving the following

circumstances:-

(i) In the night of the occurrence i.e.

21.9.2004 in course of search of the deceased,

Sumit, they were not at their houses.

(ii) Both the said accused had taken

unusual step of staying in that night at the

house of PW-10.

(iii) Accused Ravindra had made extra

judicial confession before PW-10 which was

inculpatory in nature to the effect that he and

Sunny had committed murder of a boy in that

night before taking shelter in the house of PW-
35

10.

(iv) While in custody of police

accused, Sunny made disclosures which lead to

discovery of dead body and school bag of

deceased, Sumit found concealed amongst bushes.

(v) While in police custody accused,

Ravindra made disclosures leading to recovery of

clothes of deceased, Sumit along with a tyre

strip of 1 and ½ cubit, alleged to be used for

strangulating the deceased.

30. The aforesaid facts coupled with

lack of any explanation by the said two accused

as to how they could know the facts disclosed by

them leading to recovery of incriminating

materials, in my view are sufficient to

establish the charge under Section 302 read with

34 of the Indian Penal Code against appellants

Sunny @ Sunny Deol and Ravindra Kumar @ Ravindra

Kumar Singh beyond any reasonable doubts.

However, the charge of kidnapping for ransom or

conspiracy has not been proved beyond reasonable

doubts.

36

31. On behalf of the appellant Sunny,

argument was advanced that his plea of being a

juvenile on the date of occurrence has been

wrongly disallowed by the trial court although

he had examined some witnesses including himself

in course of enquiry for that purpose. It has

been submitted that on account of Section-7A of

the Juvenile Justice (Care and Protection of

Children) Act, 2000 which has been introduced

through Amendment Act, 2006 w.e.f. 22.8.2006,

the claim of juvenility can be raised before any

court at ant stage and after determining such

claim in terms of provisions contained in Act of

2000 and the rules made thereunder, even in the

case of a juvenile who has ceased to be so, the

sentence passed against a person who is found to

be a juvenile on the date of commission of the

offence must be declared to have no effect.

32. The aforesaid plea suffers from a

factual fallacy. No doubt, under law as amended

through Section-7A, now it has been recognized

through the statute that a claim of juvenility
37

may be raised before any court at any stage but

that does not mean that such a claim which has

been raised before the competent court and

decided against the accused on facts, can again

be raised although the earlier finding that

appellant, Sunny Deol was not a juvenile under

the Act of 2000 has already attained finality on

account of dismissal of his criminal revision

bearing No.471/07 dismissed by this Court on

16.5.2007. Learned counsel for the State has

rightly placed reliance upon the judgment of the

Supreme Court in the case of Sidharth Vs.State

of Bihar, (2006)1 SCC 175 in paragraph-9 whereof

the Supreme Court has held that since at the

earlier stage the accused had failed in his

challenge to the finding that he was not a

juvenile, again before the Supreme Court he

could not challenge that finding because the

decision on that issue had become conclusive and

final. Hence, in the facts of the case, this

Court has no option but to hold that since

appellant, Sunny could not succeed even before
38

this Court in challenging the finding of the

trial court that he was not a juvenile and

therefore not entitled to protection of the

Juvenile Justice Act of 2000, such plea cannot

be permitted to be raised by the appellant again

before this Court in the present proceeding.

33. Coming to the question of

sentence, I have considered all the facts and

circumstances and I have no hesitation in coming

to the conclusion that the offence in question

cannot be treated as rarest of rare and

therefore award of death penalty to appellant,

Sunny @ Sunny Deol and appellant, Ravindra Kumar

@ Ravindra Kumar Singh is found to be not in

accordance with law. In view of earlier

discussions and findings these two accused are

found guilty of the charge under Section 302/34

of the IPC and their conviction for such charge

is affirmed. As discussed above it is not a rare

case deserving award to extreme penalty of death

and hence the award of death penalty to these

two appellants is not found appropriate. For the
39

charge found approved against them, the ends of

justice would be satisfied by awarding them life

imprisonment.

34. As a result of discussions and

findings given earlier the other four accused

persons, namely, Ravi Chor @ Ravi Rai, Neeraj

Kumar, Gorakh Singh @ Gorakh Nath Singh and

Santosh @ Loha are acquitted of all the charges.

Accordingly, the death reference against them is

answered in negative. Their appeals stand

allowed. The appeals of appellant, Sunny @ Sunny

Deol and Ravindra Kumar @ Ravindra Kumar Singh

are allowed in part but dismissed in respect of

their conviction under Section 302 read with

Section 34 of the Indian Penal Code. As

discussed, the death penalty awarded to them is

commuted to life imprisonment. The death

reference in respect of them is also answered in

negative. As a result of their acquittal of

all the charges, the appellants, Ravi Chor @

Ravi Rai, Neeraj Kumar, Gorakh Singh @ Gorakh

Nath singh and Santosh @ Loha are directed to be
40

released from custody forthwith if they are not

required in connection with any other case.

(Shiva Kirti Singh,J.)

(Madhavendra Saran, J)

(Madhavendra Saran,J.)

Patna High Court
Dated the 3rd of September,2008
AFR/PERWEZ