Supreme Court of India

Paras Yadav And Ors vs State Of Bihar on 12 January, 1999

Supreme Court of India
Paras Yadav And Ors vs State Of Bihar on 12 January, 1999
Bench: G.B. Pattanaik, M.B. Shah
           CASE NO.:
Appeal (crl.)  276-277 of 1997

PETITIONER:
PARAS YADAV AND ORS.

RESPONDENT:
STATE OF BIHAR

DATE OF JUDGMENT: 12/01/1999

BENCH:
G.B. PATTANAIK & M.B. SHAH

JUDGMENT:

JUDGMENT

1999 (1) SCR 55

The Judgment of the Court was delivered by

SHAH, J. These two appeals are filed against the Judgment and Order dated
3rd September, 1996 in Criminal Appeal No. 14 of 1985 and Criminal Appeal
No. 62 of 1985 by which Conviction of original accused nos. 2 and 3 under
Section 302 read with Section 34 I.P.C. and that of original accused no. 1
under Section 302 I.P.C. is upheld by the High Court and they all have been
sentenced to undergo rigorous imprisonment for life.

It is a prosecution version that on 7th February, 1983 Sambhu Yadav who was
working as an employee in the cloth shop at Chanpatia Bazar was returning
at about 7.00 p.m. on a bicycle. At about 800 p.m., when he reached about
100 yards north of Ghogha Chowk on the pitch road, he met three persons who
abused him and asked him to stop his bicycle. There-after, Paras Yadav
(accused no. 1) caught hold of the bicycle and accused nos. 2 and 3, Satan
and Tulsi caught both the arms of Sambhu Yadav and started assaulting him
with fists and slaps. In the meantime, Paras Yadav gave chhura blow in
abdomen. Accused thereafter fled away. On hulla being raised, Jhakhari
Yadav (p.w. 9), Bagur Raut (p.w. 8) Basgeet Yadav (p.w. 1), Gogari Yadav
and other persons came there. It is the prosecution version that Sambhu
Yadav (deceased) stated before the witnesses and the Police Sub-Inspector
that he was surrounded by Tulsi, Satan, Munshi and Paras and thereafter
Paras stabbed him on abdomen. It is also a prosecu-tion version that there
was enmity between the accused person and the deceased on account of land
dispute. Sub-Inspector of Police, Shri Dina Nath Singh (p.w. 16) arrived on
the spot while he was on patrolling duty along with others and recorded
farbdeyan under Section 307 I.P.C. against the three appellants, besides
two unknown persons. The victim was shifted to hospital where he succumbed
to the injuries at night on 8th February, 1983. Thereafter, offence under
Section 302 I.P.C. was added.

The Sessions Court convicted the accused by relying on farbdeyan (Ext. 1),
which was treated as dying declaration. The learned Additional Sessions
Judge held that as there was no eye witness to the occurrence the entire
case rested on the dying declaration made by the deceased. The Court
arrived at the conclusion that there was nothing to suggest that the Police
Sub-Inspector Dina Nath Singh who recorded the dying declaration-cum-
statement of Sambhu Yadav had any ill feeling against any of the accused
persons. The said statement is consistent with what other prosecu-tion
witnesses have deposed before the Court. It is also found that dying
declaration is corroborated by the medical evidence as the doctor (p.w. 11)
who held post-morterm examination found injury in the abdominal region of
the deceased by a penetrating weapon like dagger. After appreciating the
entire evidence on record, the High Court has upheld the conviction of the
appellants. Hence, this appeal by special leave is preferred.

Learned Counsel appearing on behalf of the accused vehemently submitted
that there is no evidence on record to hold that the accused were having
any common intention and there is no evidence on record from which common
intention could be inferred. The evidence of the prosecu-tion witnesses is
totally inconsistent with regard to the role played by accused no. 2 and 3
as stated by the deceased. It is further submitted that farbdeyan should
not be treated as dying declaration as it is recorded in a routine manner
by the Police Sub-Inspector.

The learned Counsel referred to the evidence of P.W. 1, Basgeet Yadav who
has stated that at 8.00 p.m., he rushed to the newly built bridge and saw
Sambhu Yadav lying there and he was bleeding. Sambhu, on being asked,
informed that Paras Yadav, Tulsi and Munshi surrounded him and Paras gave a
chhura blow. Similarly, P.W. 2, Bachu Das stated that he alongwith
Jagannath was going home on bicycle and when they reached at the distance
of 200 yards from Ghogha Chowk, they saw five persons going away. They were
Paras, Munshi, Tulsi and Satan and fifth person could not be identified. At
Ghogha Chowk, they saw Sambhu falling down in an injured condition. On
inquiry, Sambhu told that Munshi, Tulsi and Satan caught hold of him and
Paras gave a Chhura blow. The statement to the aforesaid effect was made by
Sambhu to Sub- Inspector. Similarly, P.W. 4, Ramchander Raut also stated
that he rushed to the place of occurrence after hearing the noise and found
that Sambhu had fallen down on the pitch road. On inquiry, Sambhu told that
he was stabbed by Paras while Tulsi, Munshi and Satan had caught hold of
him. P.W. 5 Kanchan Yadav, deposed similarly and has stated that Sambhu
told him that he was sur-rounded by Munshi, Tulsi, Satan and Paras and
Paras stabbed him on abdomen. He also deposed it with regard to the enmity
between Sambhu and others accused on account of the land dispute.

P.W. 6 Jokhu Yadav, P.W. 7 Nug Raut, p.w. 8, Ragur Raut, P.W. 9, Jhakhari
Yadav and P.W. 12 Wakil Rai also deposed to the same effect that Tulsi,
Munshi, Satan caught him and Paras gave a knife blow. P.W. 13, Lakshman
Chowkidar has stated that he was patrolling with the Sub-In-spector on the
relevant date. Hearing hulla, they rushed at the spot and saw Sambhu in
injured condition. Sambhu told that Paras gave chhura blow while Satan,
Tulsi and Munshi instigated him. The next witness is P.W. 16 Dina Nath
Singh, Police Sub-Inspector, who has stated that he recorded the statement
of Sambhu Yadav at the place of occurrence at 8.30 p.m. on 7th February,
1983. His thumb impression was taken on the FIR.

From the aforesaid evidence, one thing is clear that there is no eye
witness to the incident. Prosecution has relied upon the statements made by
the deceased Sambhu at the place where he was lying injured. As stated
above, these dying declarations consistently establish beyond reasonable
doubt that deceased Sambhu was conscious and was in a position to speak
after receiving the injuries. Considering the evidence of the prosecution
witnesses, following facts emerges :-

(a) No. of persons reached at the scene of offence after the incident and
at the time injured Sambhu Yadav was lying in the bleeding condition. P.W.
1, 2, 4, 5, 6, 7, 8, 9, 13 and 14 are the witnesses who have deposed that
the deceased dis-closed the names of the accused persons. They have also
stated that Police Sub- Inspector, Dina Nath Singh came there and recorded
the farbdeyan.

(b) Dina Nath Singh, Police Sub-Inspector was on patrolling duty and
reached at the place of occurrence at 8.30 p.m. He recorded the FIR on the
spot. That FIR is taken as dying declaration after the death of Sambhu. It
is true that FIR is recorded in a routine manner by the Police Sub-
Inspector as complaint and not as dying declaration. However, it has to be
noted that at the relevant time, Police Sub-Inspector was recording FIR and
at that stage, there was no question of recording it as a dying
declaration.

(c) No. of witnesses deposed about dying declaration made by Sambhu on
inquiry, that Paras gave chhura blow while Satan, Tulsi and Munshi caught
hold of him.

(d) Witness Bachu Das P.W. 2 and P.W. 7, Jag Raut state that while going
home by bicycle they saw five persons going away, namely, Paras, Munshi,
Tulsi and Satan and the fifth could not be identified.

(e) Sambhu was removed to the hospital by bus and that he was conscious
through out.

(f) Giving of chhura blow is corroborated by the medical evidence.

It has been contended by the learned Counsel for the appellants that the
Investigating Officer has not bothered to record the dying declaration of
the deceased nor the dying declaration is recorded by the Doctor. The
Doctor is also not examined to establish that the deceased was conscious
and in a fit condition to make the statement. It is true that there is
negligence on the part of Investigating Officer. On occasions, such
negligence or ommission may give rise to reasonable doubt which would
obviously go in favour of the accused. But in the present case, the
evidence of prosecution witnesses clearly establishes beyond reasonable
doubt that the deceased was conscious and he was removed to the hospital by
bus. All the witnesses deposed that the deceased was in a fit state of
health to make the statements on the date of incident. He expired only
after more than 24 hours. No justifiable reason is pointed out to
disbelieve the evidence of number of witnesses who rushed to the scene of
offence at Ghogha Chowk. Their evidence does not suffer from any infirmity
which would render the dying declarations as doubtful or unworthy of the
evidence. In such a situation, the lapse on the part of the Investigating
Officer should not be taken in favour of the accused, may be that such
lapse is committed designedly or because of negligence. Hence, the
prosecution evidence is required to be examined de hors such ommissions to
find out whether the said evidence is reliable or not. For this purpose, it
would be worthwhile to quote the following observations of this Court from
the case of Ram Bihari Yadav v. State of Bihar and others, J.T. (1998) 3 SC

290.

“In such cases, the story of the prosecution will have to be examined de
hors such ommissions and contaminated conduct of the officials otherwise
the mischief which was deliberately done would be perpetuated and justice
would be denied to the complainant party and this would obviously shake the
confidence of the people not merely in the law enforcing agency but also in
the administration of justice.”

In this view of the matter with regard to Paras Yadav, in our view, there
is no reason to disbelieve the oral dying declaration as deposed by number
of witnesses and as recorded in farbdeyan of deceased Sambhu Yadav. The
farbdeyan was recorded by the Police Sub-Inspector on the scene of
occurrence itself, within few minutes of the occurrence of the incident.
Witnesses also rushed to the scene of offence after hearing hulla gulla.
The medical evidence as deposed by p.w. 11 also corroborates the
prosecution version. Hence, the courts below have rightly convicted Paras
Yadav for the offence punishable under Section 302 I.P.C.

The next question would be with regard to the conviction of accused nos. 2
and 3. that is Satan Yadav and Tulsi Sonar under Section 302 read with
Section 34 I.P.C. In our view the learned Counsel for the appellants
rightly pointed out that the prosecution version with regard to the part
played by accused nos. 2 and 3 is inconsistent. Some witnesses deposed that
the deceased informed that accused nos. 2 and 3 surrounded him while other
witnesses deposed that the deceased told that they gave fist blows or slaps
while some witnesses state that the deceased told that Tulsi Sonar and
Satan Yadav caught hold of the deceased. Considering, the aforesaid
inconsistencies in the dying declaration as deposed by the witnesses with
regard to the part played by accused nos. 2 and 3, and as there is no
direct evidence in our view, it cannot be said that prosecution has proved
beyond reasonable doubt that accused nos. 2 and 3 are guilty for the
offence punishable under Section 302 read with Section 34, I.P.C.

In the result, the appeals are partly allowed, the conviction of original
accused No. 1, Paras Yadav is confirmed and the conviction of original
accused nos. 2 and 3, that is, Satan Yadav and Tulsi Sonar is set aside.
Appellant Satan Yadav and Tulsi Sonar be set at liberty forthwith, unless
required in any other case. Ordered accordingly.