Allahabad High Court High Court

Rahul Kesharwani S/O Shri … vs State Of U.P. on 19 December, 2006

Allahabad High Court
Rahul Kesharwani S/O Shri … vs State Of U.P. on 19 December, 2006
Author: R Singh
Bench: R Singh


JUDGMENT

Ravindra Singh, J.

1. This application has been filed by applicant Rahul Kesharwani with a prayer that he may be released on bail in case crime No. 45 of 2006, under Section 302 I.P.C., P.S. Muththiganj, District Allahabad.

2. The prosecution story, in brief, is that the F.I.R. of this case has been lodged by Sandeep Kumar Kesharwani on 4.4.2006 at 8.30 p.m. in respect of the incident which had occurred on 4.4.2006 at about 7.30 p.m. at house No. 358, Malviya Nagar, Allahabad City. The distance of the police station was ½ km from the alleged place of occurrence. The F.I.R. has been lodged against the applicant, co-accused Ghan Shyam Kesharwani and Lalu alleging therein that on 4.4.2006 at abut 7.30 p.m. the first informant and his father deceased Kailash Nath Gupta were sitting on their shop. The applicant, co-accused Ghan Shyam Kesharwani and co-accused Lalu armed with country made pistol came there and initiated some conversation with the deceased then at the exhortation of co-accused Ghan Shyam and co-accused Lalu, the applicant discharged a shot by a country made pistol which hit the chest of the deceased. The deceased died instantaneously. Due to this firing the panic was created and crowed was gathered, therefore, the applicant and two co- accused persons successfully ran away from the alleged place of occurrence. According to the post mortem examination report the deceased has received one lacerated gunshot wound on right side upper chest, margins were ragged and tattooing was present.

3. Heard Sri Viresh Mishra Senior Advocate assisted by Sri Amit Mishra learned Counsel for the applicant and learned A.G.A. for the State of U.P. and Sri Rajeev Gupta learned Counsel for the complainant.

4. It is contended by the learned Counsel for the applicant that the alleged occurrence had taken place in the dark hours of night. The presence of the first informant at the alleged place of occurrence is highly doubtful. The applicant was having no motive and intention to commit the alleged offence. The F.I.R. of this case is ante timed. It was not in existence at the time of preparation of inquest report, because after commission of the alleged offence a wireless message has been sent to the concerned police authority to reach on the spot immediately. On that wireless message the names of the accused have not been mentioned. The station officer of the police station concerned along with other police authority reached on the spot for necessary action as mentioned in nakal rapat No. 26th dated 4.4.2006. On this information the police officer made a spot inspection and prepared site plan and from the place of occurrence one empty cartridge of 315 bore was recovered. The inquest report was prepared on 4.4.2006. According to which the deceased was killed by tamancha, thereafter, the dead body was sent to the mortuary for conducting post mortem examination, but according to the post mortem examination report 30 metallic pellets were recovered which shows that the injury was not caused by the weapon of 315 bore. The witnesses are highly interested. There is no independent witness to support the prosecution story and there are material contradiction which shows that they were not present at the alleged place of occurrence as the witness Ajit Kumar Kesharwani stated that the injuries were caused by the applicant and co-accused Lalu whereas the deceased had received only one gunshot wound of entry which shows that he has not seen the alleged occurrence. The same statement has been given by other witnesses also. The recovery of country made pistol along with one empty and live cartridges have been planted by the I.O. in collusion with the witnesses alleging that it was recovered at the pointing out of the applicant when he was taken on the police remand. This recovery is not supported by any independent witness. Co-accused Ghan Shyam Kesharwani has been released on bail by the learned Sessions Judge on 6.5.2006. The applicant is young unmarried person aged about 20 years. He has been falsely implicated to spoil his career According to the statement of the witnesses the shots were discharged by the applicant and co-accused Lallu, but the deceased has received only one gunshot wound of entry. It has not been specified as to whose shot hit the deceased. Amit alias Lalu Chauhan has also been released on bail by the Sessions Judge on 19.5.2006. The applicant is innocent. He is having no criminal antecedents; therefore, he may be released on bail.

5. In reply of the above contention the learned A.G.A. and learned Counsel for the complainant submit that the alleged occurrence had taken place in the market of Allahabad City. The F.I.R. has been promptly lodged within one hour of the alleged occurrence. The specific role of causing injury by firearm has been assigned to the applicant and at the pointing out of the applicant one country made pistol, one empty and two live cartridges were recovered. The recovery of cartridges of 315 bore from the alleged place of occurrence is having no relevance. The prosecution story is fully corroborated by the post mortem examination report and the presence of the witnesses at the alleged place of occurrence is natural. There is no cogent material to show that the F.I.R. is ante timed and the wireless message sent by the police officer are having no relevance at this stage because such message are sent to the police officers for giving the relevant information to control the law and order and to take necessary action on administrative side. lt has been specifically mentioned in the F.I.R. that the shots discharged by the applicant hit the deceased. The specific role of causing the injury to the deceased by firearm is attributed to the applicant. The statement of the witnesses that the shots were discharged by the applicant and co-accused Lalu doses not make any difference to the role of causing injury by the applicant. The gravity of offence is too much. The applicant is main accused. In case he is released on bail he may tamper with the evidence.

6. Considering the facts, circumstances of the case, submissions made by the learned Counsel for the applicant, the learned A.G.A. and learned Counsel for the complainant and considering the specific role of the applicant causing the injury to the deceased, the gravity of the offence is too much because the applicant has committed the murder in a market of Allahabad City, the wireless message from district control room have no relevance at this stage, the case of the applicant is distinguishable with the case of co-accused Ghan Shyam Kesharwani and Amit alias Lalu and without expressing any opinion on the merits of the case the applicant is not entitled for bail, therefore, the prayer for bail is refused.

7. Accordingly, the bail application is rejected.