Allahabad High Court High Court

Rafiq Ahmad Alias Rafi vs State Of U.P. [Alongwith Criminal … on 29 September, 2004

Allahabad High Court
Rafiq Ahmad Alias Rafi vs State Of U.P. [Alongwith Criminal … on 29 September, 2004
Author: M Prasad
Bench: S Alam, M Prasad


JUDGMENT

Mukteshwar Prasad, J.

1. Two accused, namely, Rafiq @ Rafi and Ahsan have preferred the aforesaid two appeals against the judgment and order dated 17.8.81 passed by Sri Jaswant Singh, the then III Additional Sessions Judge, Bijnor in ST. No 3 of 1978 whereby Rafiq Ahmad was convicted under Sections 302 and 201 of the Penal Code and was sentenced to undergo imprisonment for life and rigorous imprisonment for a term of seven years. Accused Ahsan was convicted by the court below under Section 411 I.P.C. and was sentenced to suffer rigorous imprisonment for a term of one year and to pay a fine of Rs. 500/-. In the event of default in payment of fine, he was ordered to undergo rigorous imprisonment for a period of six months.

2 Since both the appeals filed by the accused have arisen out of a common judgment passed in ST. No. 3 of 1978, they were heard together and are being disposed of by a common judgment.

3. Briefly stated, the facts of the case as unfolded from the record, are as under.

4. P.W.1 Shree Krishna Garg, son of late Badri Prasad, is uncle of deceased (Jagdish Prasad @ Jagdish Chandra @ Jagdish Babu) who had whole sale business of sugar, Khandsari, flour, food grains, etc. under the name of M/S Badri Prasad Sundar Lal’ in Mohalla Bari Mandi, Dhampur (Bijnor) This firm had a branch in the name of Garg Brothers’. Besides Shree Krishna Garg, his two nephews Sita Ram and the deceased were also partners. The firm used to sell/supply sugar etc. to the customers of Dhampur, Nagina, Sherkot, Sheohara, Haldaur and Nehtaur on credit. The deceased used to go to Nehtaur to realize money from the consumers every Friday. Smt. Sushila, sister of the deceased, was married to Rakesh Kumar, son of Ram Babu, a resident of Nehtaur. After death of his father-in-law, Shree Krishna Garg maintained his wife’s sister Bimla, as his daughter, and provided her education etc. Bimla was married to Ved Prakash, a resident of Shivhara, and both Rakesh Kumar and Ved Prakash behaved like brothers-in-law (Sarhoo).

5. On 30.9.1977 (Friday) Jagdish Chandra left his shop/house for Nehtaur to collect money. Ordinarily, he used to return home by 9-00-10-00 p.m. and bring about Rs. 10,000/-. He did not return home in the night. This caused anxiety to the informant (Shri Krishna Garg) and other members of the family. Next morning, Shree Krishna Garg sent his Munim Ramesh Chandra to Nehtaur to enquire about Jagdish Chandra. The Munim returned and disclosed to Sri Garg that Jagdish Chandra left Nehtaur at about 8-00 p.m. in the night for Dhampur through a taxi and he boarded the taxi at Agency Chauraha, Nehtaur. After arrival of Munim, Shree Krishna Garg informed at PS. Dhampur about missing of his nephew. The informant too left Dhampur for Nehtaur along with Pyare Lal, Surendra Kumar, Har Kishan and Kamlesh Kumar with a view to search out. Jagdish Chandra and made enquiry at Agency Chauraha. He too came to know that Jagdish Chandra occupied a taxi at about 8-00 p.m. in which some persons were sitting and the taxi proceeded towards Dhampur. The informant handed over a written report to SO. Nehtaur also that his nephew did not return home from Nehtaur.

6. After making entry in the G.D. on 1.10.77 at 2-30 p.m., S.I. K.L. Varma started investigation and interrogated Shree Krishna Garg, Pyare Lal and others. He along with others reached the Agency Chauraha Nehtaur, which is quite near to octroi post. He interrogated several witnesses, including Ved Prakash. He returned to the police station and got a case registered under Section 364 I.PC.

7. On 2.10.77, the investigation was taken up by the then S.O. Raj Pal Singh Yadav and both left the police station together for investigation. Both reached PS. Dhampur at about 6-00 p.m. At about 9-00 p.m. accused Rafiq Ahmad was arrested by the police along with his Taxi No. UPS 7293 The arrest of Rafiq Ahmad and recovery of taxi was made in the presence of P.W.3 Pyare Lai and Surendra Kumar. Accused Rafiq Ahmad made a confession before the I.O. in the presence of Surendra Kumar and Pyare Lal that dead body of Jagdish Chandra was lying in the sugarcane field near village Kashmiri. The l.0. and others along with Rafiq Ahmad reached village Kashmiri on Government vehicle. They further proceeded on foot and Rafiq Ahmad was leading them. He reached the sugarcane field owned by Ikrar Ahmad and pointed towards dead body of Jagdish Chandra lying in the sugarcane field. The l.0. took the dead body in custody in the presence of witnesses and prepared a Fard. The dead body was identified by Pyare Lal.

8. P.W.9 S.I. K.L. Varma prepared inquest report and other relevant papers for post-mortem examination and sent the dead body to mortuary through constable Hem Singh. P.W.8 Dr. R.B. Saxena, the then Medical Officer, Government Dispensary Sherkot conducted autopsy on the dead body of Jagdish Chandra on 3.10.77 at 9.30 a.m. According to him, the deceased was about 31 years old and had died 2 to 3 days prior to examination. Dr. Saxena found the following ante-mortem injuries.

1. Incised wound with chopping of left ear vertically oblique with 1/2 part of ear missing.

2. Incised wound oblique from above down wards below left side angle of jaw to upper neck 1/1/4″ X 3/4″ X 1/4″.

3. Incised wound 6″ X 1″ X bone deep at front of neck just above adam’s cartilage

4. Abrasion 1/4″ X V4″ on back of both shoulders.

5. Abrasion 1/8″ X V* on back of right elbow joint.

6. Abrasion 1/4″ X 1/4″ on outer side and back of left elbow.

In the opinion of Dr. Saxena, death was caused on account of respiratory failure and haemorrhage resulting from severing of trachea.

9. On 3.10.77 S.I. K.L. Verma with the help of two public witnesses Zamal Ahmad @ Khan Zamaloo and Sattar arrested Ahsan and his brother Imamuddin at about 9-9.30 p.m. A golden ring was also recovered from the possession of Ahsan. On the same night at about 1-00 am accused Jashwant Singh was arrested by the police from Railway platform.

10. On 12.1.78, the golden ring was put up for identification by the witnesses.

11. After completing investigation, the I.O. submitted charge-sheet against five accused under Section 396 I. PC.

12. After identification of the golden ring by the witnesses, a supplementary charge-sheet was sent to the court against Ahsan under Section 412 I.PC.

13. All the five accused, including Rafiq Ahmad and Ahsan were charged under Sections 396 and 201 I.P.C. Accused Ahsan was further charged under Section 412 I.P.C. also. They pleaded not guilty.

14. In order to substantiate its allegations, the prosecution examined 12 witnesses in all, including P.W. 1 Shree Krishna Garg, uncle of the deceased, P.W.2 Ved Prakash, P.W.3 Pyare Lal, one of the witnesses of recovery of dead body of Jagdish Chandra from the sugarcane field at the pointing of Rafiq Ahmad, P.W.4 Gyan Chand, P.W.5 Jamal Ahmad, P.W.6 Sita Ram, who is elder brother of deceased, P.W.7 Constable Hem Singh, P.W.8 Dr. R.B. Saxena, P.W.9 S.I. K.L. Verma, P.W.10 H.C. Raghunat Singh posted at P.S. Nehtaur, P.W.11 S.I. Raj Pal Singh Yadav I.O. of the case. P.W.12 H.C. Nadir Ali, Malkhana Moharrir, Bijnor, filed his affidavit

15 Accused Rafiq Ahmad totally denied his complicity in the alleged crime and pleaded that he was arrested by the police from Taxi-stand on 1.10.77.

16. Accused Ahsan also denied all accusation levelled against him and pleaded his false implication on account of enmity and groupism. According to him, he was arrested by the police from his house and no golden ring of the deceased was recovered from his possession.

17. Accused examined D.W.1 Narayan Singh, Principal of Jain Vidya Mandir Inter College, Nehtaur where accused Jashwant Singh was a teacher. They further examined D.W.2 J.P. Singh, an Advocate practicing in Civil Courts, Bijnor. They filed a number of papers, including certified copies of the deposition of Jamal Ahmad recorded in ST. No. 41 of 1980-State v. Liyaqat and Ors. and other cases and charge-sheets.

18. After close scrutiny of the entire evidence on record led by the parties and considering the submissions made on their behalf, learned trial Judge found Rafiq Ahmad guilty for committing murder and destroying the evidence punishable under Sections 302 and 201 of the Penal Code and convicted and sentenced him as indicate above. He further found accused Ahsan guilty under Section 411 I.P.C. and sentenced him as noted above. Accused Ahsan, Imamuddin, Arun Kumar and Jashwant Singh were given benefit of doubt and acquitted of the charge framed under Section 396 I.P.C.

19. We have heard Sri S.A Shah, learned counsel for the appellants at length, Ms. Nahid Monis, learned Additional Government Advocate and have perused the record carefully.

20. Learned counsel for the appellants has assailed the judgment mainly on the grounds that there was no motive for the appellants to commit the crime in question. The prosecution neither alleged motive nor proved. The motive has much significance in the cases based on circumstantial evidence. There is no eye witness account rendered by the witnesses and the case of the prosecution rests on circumstantial evidence. It was urged that, in fact, nobody saw the appellant (Rafiq Ahmad) committing murder of Jagdish Chandra and the chain of the circumstances is not complete and not of conclusive nature and tendency. The alleged recovery of golden ring of the deceased from the possession of Ahsan was also not proved by reliable evidence and as such, both the appellants are entitled to be acquitted. It was not proved by reliable and cogent evidence that the ring was stolen property.

21. Reliance has been placed by the appellants’ learned counsel on the following decisions:

1. Sukhram v. State of M.P. [1989 CAR 67 (SC).

2. State of U.P. v. Lakhmi [1998 (36) ACC 522].

3. Maruti Rama Naik v. State of Maharashtra .

4. State of Madhya Pradesh v. Sanjay Rai .

5. Tarseem Kumar v. The Delhi Administration .

6. Mohinder Singh v. The State .

7. Prabhu Babaji Navle v. State of Bombay .

8. Bala Seetharamaiah v. Perike S. Rao and Ors. .

9. Sangaraboina Sreenu v. State of Andhra Pradesh .

22. On the other hand, learned A.G.A. has supported the findings recorded by the court below and urged with vehemence that the court below rightly found accused Rafiq Ahmad guilty for committing murder of Jagdish Chandra and causing disappearance of the evidence punishable under Sections 302 and 201 I.P.C. respectively. According to her, both the appellants were rightly convicted by the trial court after taking into consideration all the circumstances and the evidence led by the prosecution and it committed no error in appraisal of the evidence. Consequently, the appeals must fail and are liable to be dismissed.

23. We have given our anxious consideration to all arguments advanced on behalf of the parties. On a careful consideration of all facts, evidence on record and the circumstances of the case also, including the arguments, we are of the opinion that the appeal filed by Ahsan must succeed. But the appeal filed by accused Rafiq Ahmad is liable to be dismissed

24. Before proceeding further, we may mention at the outset that admittedly nobody saw the appellant (Rafiq Ahmad) committing murder of Jagdish Chandra on 30.9.77 or thereafter. In other words, there is no eye witness account to prove the complicity of the appellant and entire case of the prosecution is based on circumstantial evidence. It is well settled that a finding of conviction may be recorded on the basis of circumstantial evidence also. The onus is on the prosecution to prove that the chain of the circumstances is complete. A Bench of three Judges of the Supreme Court in Sharad Birdhichand Sarda v. State of Maharashtra held that the conditions precedent before conviction could be based on circumstantial evidence must be fully established. They are :

1. The circumstances from which the conclusion of guilt is to be drawn should be fully established. The circumstances concerned must or should and not may be established;

2. that the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty;

3. that the circumstances should be of a conclusive nature and tendency;

4. that they should exclude every possible hypothesis except the one to be proved, and

5. that there must be a chain of evidence so compete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused.”

25. This judgment of the Apex Court was followed subsequently in several decisions. It was relied upon by the Apex Court in its judgment rendered in State of Madhya Pradesh v. Sanjay Rai [JT 2004 (4) SC 73. Learned counsel for the appellants has urged that there was no motive on the part of the appellants to commit the crime in question. According to him, in a case, which is based on circumstantial evidence, motive for committing the crime on the part of the accused assumes greater importance. The investigating agency as well as the court should ascertain as far as possible as to what was the immediate impelling motive on the part of the accused which led him to commit the crime in question and in support of his contention he relied on the judgment of the Apex Court rendered in Tarseem Kumar v. The Delhi Administration (Supra).

26. We, therefore, propose to discuss and analyze evidence on record led by the prosecution in the light of the aforesaid proposition of law with a view to ascertain whether the prosecution was successful in establishing all the circumstances pointing towards guilt of the accused and which were of conclusive nature and tendency. In the instant case, the prosecution examined P.W.1 Shree Krishna Garg, uncle of the deceased who testified in clear words that Jagdish Chandra was also a partner in the firm known as M/S. ‘Badri Prasad Sundar Lal’. According to him, they had whole sale business of sugar, khandasari, flour, food grains, etc. and used to supply the commodities to customers of several villages on credit. The witness added that the deceased used to go to Nehtaur every Friday for realizing the amount from the customers and, on 30.9.77 being Friday also he Went to Nehtaur. It has come on record in the evidence of P.W.1 Shree Krishna Garg and P.W.2 Ved Prakash that Jagdish Chandra had realized more than Rs. 8000/- from his customers on the impugned day but he did not return to Dhampur. The witness further disclosed in unambiguous terms that Jagdish Chandra was having a watch on his wrist, a golden ring as well as cash.

27. P.W.2 Ved Prakash stated in clear words that late Rakesh Kumar, son of Ram Babu, was his brother-in-law and as such, he used to go to Nehtaur to meet Rakesh Kumar. According to him on 30.9.77 (Friday), he had gone to the house of Rakesh Kumar and met the deceased at about 7-30 p.m. in ‘Sabzi Mandi’ of Nehtaur. He too added that Jagdish Chandra had gone there for realizing the amount. There is reliable evidence on record of Shree Krishna Garg and Ved Prakash that sister of the deceased (Smt. Shushila) was married to Rakesh Kumar. The witness talked to the deceased and both reached Agency Chauraha together. The deceased disclosed to him that he had realized about Rs. 9000/- from the customers. At about 8-00 p.m. Jagdish Chandra asked Rafiq Ahmad whether he was going to Dhampur, he replied in affirmative and then Jagdish Chandra occupied his seat in the taxi No. UPS 7293 driven by Rafiq Ahmad. The witness deposed in unambiguous words that he left Agency Chauraha after departure of the deceased for Dhampur. The witness admitted in cross-examination that his wife and wife of P.W.1 Shree Krishna Garg are real sisters and thus, he is related to Shree Krishna Garg. In cross-examination P.W.2 Ved Prakash admitted that he travelled several times in the taxi of Rafiq Ahmad. He, therefore, knew the name of the driver as well as registration number of the vehicle very well since long.

28. P.W.4 Gyan Chand who had a crusher in village Harveli claimed that he knew the deceased very well as he supplied khandsari in the ‘Adhat’ of Shree Krishna Garg/Jagdish Chandra. According to him, he had gone to Nehtaur on 30.9.77 to make purchases of colour and molasses. He reached Agency Chauraha at about 8-00 p.m. on that day and found Jagdish Chandra sitting in a white taxi and Rafiq Ahmad was having control over the steering. He too wanted to go to Dhampur by the same taxi but the driver did not oblige him. The witness saw others also sitting in the taxi. In cross-examination, the witness gave out that there was light inside the taxi. The witness asserted that he travelled in the taxi of Rafiq Ahmad several times.

29. P.W.1 Shree Krishna Garg, P.W.2 Ved Prakash and P.W.4 Gyan Chand were subjected to lengthy cross-examination on behalf of the accused (Rafiq Ahmad) but in our opinion they got success in the test of cross-examination and nothing could be elicited therein to show that they have not spoken the truth or deposed in the court on account of their close relationship with the deceased. The prosecution, in our opinion, tried to establish by examining these three witnesses that the deceased left his house for Nehtaur to realize the amount from his customers on 30.9.77, reached there and realized the amount and boarded the taxi at Agency Chauraha at about 8-00 p.m., which was driven by Rafiq Ahmad. It is noteworthy that P.W.4 Gyan Chand is not related to Shree Krishna Garg or the deceased and he is an independent witness. Both P.W.2 Ved Prakash and P.W.4 Gyan Chand categorically stated that the taxi driven by Rafiq Ahmad started for Dhampur in their presence in which Jagdish Chandra was travelling.

30. Normally, there is a motive behind every criminal act. However, this does not mean that where prosecution has failed to prove motive, the offender cannot be convicted. It is well known that motive is always hidden in the heart of the culprit and the prosecution is not always obliged to prove motive. In other words, motive is not a sine quo-non for commission of a crime. In the instant case, in our opinion, Rafiq Ahmad had a motive. The deceased was having sufficient cash, wrist watch and a golden wring, etc. on his person and was travelling all alone. He had no companion with him and was unarmed. In this view of the matter, it can be safely inferred that the appellant availed this opportunity and looted the cash and other valuables from the person of the deceased. It further appears that the deceased who was a young man aged about 30 years offered resistance and then he was killed by the driver of the taxi.

31. The prosecution has further led evidence to the effect that on 2.10.77 Rafiq Ahmad was arrested by the police along with his taxi and at his pointing out dead body of Jagdish Chandra was recovered from the sugarcane field. To prove this point, the prosecution has mainly relied upon the testimony of P.W.11 S.I. Raj Pal Singh Yadav (I.O.), P.W.9 S.I. K.L Verma and P.W.3 Pyare Lal. P.W.11 S.I. Raj Pal Singh Yadav, the then S.O. and I.O. of the case, took up the investigation on 2.10.77. He accompanied by S.I. Kishori Lal Verma and constables left the police station in the morning on 2.10.77 and reached at P.S. Dhampur at about 7-00 p.m. The police force got some information from the Mukhbir and reached octroi post at Nehtaur and arrested Rafiq Ahmad along with his taxi at about 9-00 p.m. in the presence of two public witnesses Surendra Kumar and P.W.3 Pyare Lal. The I.O. testified that Rafiq Ahmad confessed before him in the presence of S.I. K.L. Verma and the aforesaid two public witnesses also that the dead body of Jagdish Chandra was lying in the sugarcane field owned by Ikrar Ahmad in the jungle of village Kashmiri. This confession was noted down in the Case Diary and the entire police force and the public witnesses along with the accused led by the I.O. reached the village in question on several vehicles. They left their vehicles and proceeded towards the field on foot. The witnesses gave out that the accused (Rafiq Ahmad) led them to the sugarcane field of Ikrar Ahmad where dead body of Jagdish Chandra was found lying. A Fard recovery in respect of dead body was prepared by the I.O. which was signed by the aforesaid public witnesses also. The I.O. and P.W.3 Pyare Lal disclosed in clear words that dead body of Jagdish Chandra was identified by Pyare Lal. P.W.9 S.I. K.L. Verma fully corroborated the testimony of the I.O. on this point except that he prepared the Fard recovery of dead body. He too disclosed in unequivocal terms that on 2.10.77 at about 9-00 p.m. Rafiq Ahmad was arrested by the S.O. along with his taxi in the presence of Surendra Kumar and Pyare Lal who, on being interrogated, disclosed that he had concealed the dead body of Jagdish Chandra in the sugarcane field of village Kashmiri.

32. P.W.3 Pyare Lal is a law graduate and was income tax payee also. He was president of Vyapar Mandal, Dhampur. He fully corroborated the testimony of the I.O. as well as S.I. K.L. Verma and stated in clear words that on 1.10.77 at about 11-00 a.m., Shree Krishna Garg contacted him and disclosed that Jagdish Chandra who had gone to Nehtaur did not return and was missing. According to him, on 2.10.77 at about 9-00 p.m., Rafiq Ahmad was arrested by the police and on interrogation he disclosed to the S.O. of P.S. Nehtaur that dead body of Jagdish Chandra had been concealed by him in the sugarcane field of village Kashmiri. The witness accompanied by Surendra Kumar followed the police vehicles. Ultimately, every body left his vehicle and Rafiq Ahmad took all of them to the sugarcane field from where dead body of Jagdish Chandra was recovered. The witness gave out that there were a number of injuries on the body but there was no wrist watch, golden ring or trouser, etc. on the dead body. According to him, a Fard recovery was prepared by the 1.0. on the spot in the light of torches. He and Surendra Kumar signed the Fard recovery. The witnesses totally denied that dead body of Jagdish Chandra was not recovered at the pointing out of Rafiq Ahmad.

33. The 1.0., S.I, K.L. Verma and P.W.3 Pyare Lal were cross-examined extensively on behalf of the learned counsel for the accused but in our opinion nothing material could be elicited to indicate that Rafiq Ahmad was not arrested by the police at about 9-00 p.m. on 2.10.77 and the dead body of Jagdish Chandra was not recovered from the sugarcane field at his pointing out. In our opinion, all the three witnesses corroborated the testimony of each other on all material points starting from the arrest of Rafiq Ahmad by the police in the night, disclosure made by him to the I.O. in respect of dead body of deceased and subsequent recovery of dead body from the sugarcane field. We find no reason at all to discard or reject the testimony of three witnesses on the aforesaid point. It was urged that the sugarcane field was a open place and was accessible to all. In our opinion, this contention of the appellants’ learned counsel has no legs to stand. It is noteworthy that the recovery of dead body was made by the police in the night and a very respectful citizen has not only supported the prosecution on the point but fully corroborated the testimony of the I.O. and other police personnel on this point. We see no reason at all to discard the testimony of Pyare All. Had the accused no knowledge about the place where dead body had been concealed by him he could not lead the police party and other to the sugarcane field in the odd hours of night. The evidence led on record is very clear on the point that dead body of Jagdish Chandra having several injuries was recovered at the pointing out of the accused from the sugarcane field. It may be that some persons might have assisted him in committing the crime and throwing the dead body also in the field but participation of other culprits has not been proved by the prosecution.

34. P.W.8 Dr. R.B. Saxena, who conducted autopsy on the dead body found three incised wounds and three abrasions on different parts of the body and in his opinion the death could be caused between 8-00 p.m. and mid night on 30.9.77 and was caused by sharp edged weapon. It is noteworthy that Dr. Saxena was not cross-examined on behalf of the appellant. Thus, it can be easily inferred from the doctor’s testimony that death of Jagdish Chandra was homicidal.

35. From the aforesaid scanning and scrutiny of the evidence/material on record led by the prosecution, the following inferences may be safely drawn. They are:

1. That the deceased (Jagdish Chandra) left his house/shop for Nehtaur on 30.9.77 to realize the amount from customers;

2 That he was seen in Nehtaur Kasba by P.W.2 Ved Prakash and P.W.4 Gyan Chand on that day who saw him occupying taxi No. UPS 7293;

3. That the deceased was sitting in the taxi along with others and appellant Rafiq Ahmad was found on the driver seat;

4. That the taxi in question proceeded for Dhampur from Agency Chauraha, Nehtaur in the presence of P.W.4 Gyan Chand;

5. That the appellant (Rafiq Ahmad) was arrested by the police on 2.10.77 along with his taxi and he made a confession to the I.O. in the presence of two public witnesses that he had concealed the dead body in a sugarcane field near village kashmiri;

6 That subsequent recovery of the dead body of deceased (Jagdish Chandra) from the sugarcane filed at the pointing out of the appellant in the night indicates that Rafiq Ahmad along with some others looted the cash and other valuables from the person of the deceased;

7. That Jagdish Chandra was done to death by the appellant (Rafiq Ahmad) in the night intervening 30.9.77/1.10.77 and the appellant with a view to screen himself from legal punishment caused disappearance of the dead body by throwing the same in the sugarcane field.

36. It was urged by the appellant’s learned counsel that the appellant ( Rafid Ahmad) was not charged under Section 302 of the Penal Code. He was charged along with others under Sections 396 and 201 I.PC. and as such, he could not be convicted under Section 302 I.P.C. without amending the charge. In support of his contention he placed reliance on two judgments of the Hon’ble Supreme Court, viz, Bala Seetharamaiah v. Perike R. Rao and Ors. and Sangarabonia Sreenu v. State of Andhra Pradesh .

37. We do not find any force in the submission. It was held by the Hon’ble Supreme Court in Sangarabonia Sreenu’s case (Supra) that under Section 222 Cr.P.C. a person who was charged under Section 302 of the Penal Code cannot be convicted under Section 306 I.PC. on the ground that offence punishable under Section 306 I.P.C. is minor in comparison to the offence of murder. The reason is that two offences are of distinct and different categories. While the basic constituent of an offence under Section 302 I.P.C. is homicidal death and under Section 306 I.P.C. the abetment of suicidal death is punishable. Therefore, this decision does not help the appellant. Similarly, reliance placed in the case of Bala Seetharamaiah’s case (Supra) is misplaced and is also of no help to the appellant.

38. Section 302 I.P.C. prescribes punishment to the offender who is found guilty for committing murder. Section 396 I.P.C. prescribes punishment for those who are found guilty for committing dacoity coupled with murder. It is, therefore, obvious that the offence of dacoity as well as murder in the course of dacoity has been made punishable under Section 396 of the Penal Code. In the instant case, the appellant was charged for having committed dacoity along with murder of Jagdish Chandra punishable under Section 396 I.P.C. In our view, the offences punishable under Sections 302 and 396 I.P.C. are cognate offences. Therefore, in view of clear provisions of Sections 221 and 222 Cr.P.C. the appellant could be convicted under Section 302 of the Penal Code without amending the charge. Further, Section 464 Cr.P.C. provides in clear words that no finding, sentence or order by a Court of competent jurisdiction shall be deemed invalid merely on the ground that no charge was framed unless, in the opinion of the Court of appeal, a failure of justice has in fact been occasioned thereby. In the instant case, it was clearly mentioned in the charge that the appellant along with others committed dacoity in the Ambassador Car in which the deceased (Jagdish Chandra) was travelling and he was murdered in the course of dacoity. Moreover, the second charge under Section 201 I.P.C. further clarified and gave notice to all the accused, including the appellant that they had caused disappearance of the evidence (by throwing the dead body of Jagdish Chandra in the sugarcane field). In this view of the matter, it is obvious that the appellant knew it very well that he was being tried for committing murder of Jagdish Chandra also and no failure of justice was caused. The accused, in our opinion, was not prejudiced in any manner. We are, therefore, not inclined to accept the contention of the appellant’s learned counsel that the appellant could not be convicted under Section 302 I.P.C. without amending the charge.

39. We, however, find that the learned Judge was not justified in convicting the appellant (Ahsan) under Section 411 I.P.C. and his conviction is liable to be set aside. In order to prove the charge of retaining stolen property i.e. golden ring of the deceased, the prosecution examined P.W.9 S.I. K.L. Verma, P.W.12 H.C. Nadir AN, P.W.1 Shree Krishna Garg, P.W.5 Jamal Ahmad, son of Bashir Ahmad and P.W.6 Sita Ram. P.W.9 S.I. K.L. Verma claimed to have arrested Ahsan along with his brother Imamuddin on 3.10.77 at about 9-00 p.m. and on his personal search a golden ring was recovered from his possession in the presence of two public witnesses Jamaluddin and Sattar. The witness cfaimed to have prepared a Fard recovery Ex-ka-4 on the spot. First of all, we find that there is nothing on record to show that S.I. was authorised by the I.O. of the case to make such arrest of the accused, who were involved in the offence. We find from perusal of the Fard recovery that signature of Jamaluddin and thumb impression of Sattar was obtained on a blank paper and thereafter a Fard was prepared. We find overwriting also in respect of date of search of the appellant. It is noteworthy that Sattar who was also allegedly present at the time of recovery of golden ring was not examined by the prosecution for the reasons best known to it. P.W.5 Jamal Ahmad supported the prosecution version but he totally denied that he appeared as a prosecution witness in several cases in cross-examination. He claimed himself to be son of Bashir aged about 55 years and a mechanic by profession. At least, three certified copies of the deposition of the witness were filed on behalf of the defence to show that he has been stock witness of the police. In this view of the matter, we are not prepared to place reliance on his testimony. It is correct that P.W.1 Shree Krishna Garg and P.W.6 Sita Ram who are uncle and real brother of the deceased respectively identified the golden ring correctly in the court and claimed that the deceased used to wear this ring in his life time and they had identified at the identification proceedings held by the Magistrate on 11.1.78. It will not be out of place to mention that there is no memo of identification on record and prosecution took no steps to bring the memo on record. Further, the Magistrate who conducted the identification proceedings was not produced in the witness box. It is, therefore, not possible to say anything as to how many identical golden rings were actually mixed up with the ring in question at the time of identification and as to what precautions were actually taken by the Magistrate. Looking to these infirmities and lacunae in the evidence on record on this point, we are clearly of the view that conviction of appellant Ahsan under Section 411 I.P.C. is not sustainable and he is entitled to be acquitted.

40. In view of the foregoing discussion and observations and the circumstances on record brought on behalf of the prosecution, we find that the learned Judge committed no illegality or error in appraisal of the evidence so far as the complicity of Rafiq Ahmad in crime is concerned. In our opinion, learned trial court rightly concluded that Rafiq Ahmad killed Jagdish Chandra in the night intervening 30.9./1.10.77. He further with a view to save his skin threw the dead body in sugarcane field, which was subsequently recovered by the police at his pointing out. We are, therefore, of the opinion that the learned Judge rightly convicted appellant Rafiq Ahmad for committing murder of Jagdish Chandra and for destroying the evidence. Consequently, the conviction and sentence recorded against him (Rafiq Ahmadjunder Sections 302 and 201 of the Penal Code are sustainable and his appeal deserves dismissal.

41. However, we find that the court below erred in holding Ahsan guilty for retaining the golden ring of the deceased in his possession. As observed above, the prosecution could not bring home the charge against Ahsan beyond all shadow of doubt and he, in our view, is entitled to be acquitted and the appeal filed by him must succeed.

42. In the result, the appeal filed by Rafiq Ahmad fails and is hereby dismissed. His conviction under Sections 302 and 201 of the Penal Code and the sentences awarded thereunder are hereby confirmed. He is on bail. His bail is cancelled.

43. A copy of the judgment shall be sent to Chief Judicial Magistrate, Bijnor who shall cause the appellant arrested and lodged him in jail to serve out the sentences. Both the sentences shall run concurrently.

44. The appeal filed by Ahsan is allowed and his conviction and sentence recorded under Section 411 I.P.C. by the court below are hereby set aside. He is on bail. He need not surrender.

45. Let a copy of this judgment be placed on the record of connected criminal appeal No. 2035 of 1981.

46. A copy of this judgment shall also be transmitted to the court concerned for compliance of the order and compliance report shall be submitted to this Court within two months from the date of receipt of a copy of this judgment along with lower court record.