High Court Madhya Pradesh High Court

Ramesh & Anr. vs The State Of M.P on 25 August, 2010

Madhya Pradesh High Court
Ramesh & Anr. vs The State Of M.P on 25 August, 2010
               HIGH COURT OF MADHYA PRADESH
                 PRINCIPAL SEAT AT JABALPUR

                      Criminal Appeal No. 1744/1995

                 1.     Ramesh, S/o Ram Prasad,
                        aged about 18 years.
                 2.     Babloo @ Jitendra, S/o Chhotte Lal Yadav
                        aged about 18 years
                 Both are residents of Umaria, Police Station
                 Barela,
                 Distt. Jabalpur

                                   Versus

                 The State of Madhya Pradesh

      -------------------------------------------------------------------
For the Appellants : Shri Surenda Singh, learned Sr. Counsel
                         with Shri Shivam Singh,Advocate.

For the State:           Shri Prakash Gupta, Panel Lawyer.
      -------------------------------------------------------------------
PRESENT :

                 HON'BLE SHRI JUSTICE G.S. Solanki

                                          Date of hearing: 20/08/2010
                                       Date of Judgment: 25/08/2010

                             JUDGMENT

The VIIIth Additional Sessions Judge, Jabalpur,

vide impugned judgment dated 18.12.95, in Sessions

Trial No. 828/92 recorded conviction of

appellants/accused under Section 304 II of IPC,

sentenced them to undergo rigorous imprisonment for 4

years and to pay fine of Rs. 1,000/- with default

stipulation.

2. Being aggrieved, appellants/accused have

preferred this appeal under Section 374(2) of the Code of
Criminal Procedure.

3. The prosecution case, in short, is that on 11.08.92

in the evening appellants were playing with Rajesh

(deceased) in the cattle pound of village. Appellants

returned to their home but deceased did not. Father of

the deceased Harilal(PW-1) during search asked

appellant Babloo regarding deceased but he did not give

any information. Munnulal(PW-2) peon of Kanji House,

when went in cattle pound to care cattles he saw the

dead body of Rajesh there. Munnulal(PW-2) lodged marg

intimation to Police Station Barela. Marg was registered

vide No. 30/92. During the investigation of marg dead

body was sent to post-mortem. Dr. D.K. Sakalle

performed the autopsy on the dead body and opined that

death was due to strangulation.

4. It was further alleged that on 11.8.92 deceased

was last seen together with the appellants. Appellants

were arrested and they were sent for medical

examination. Dr. Bajpai(PW-12) found simple injuries on

their hands.

5. After usual investigation appellants/accused were

charge-sheeted.

6. The appellants abjured their guilt and pleaded false

implication.

7. On appraisal of evidence on record, the learned
Additional Session Judge found them guilty of the

offence under Section 304 II of IPC and convicted and

sentenced, as mentioned hereinabove.

8. Learned counsel for the appellants submitted that

there is not eye witness in this case. Prosecution based

on circumstantial evidence. Firstly circumstance of last

seen together is not proved beyond reasonable doubts.

Secondly mere recovery is not evidence enough to

convict appellants. Thirdly injuries found on the person of

appellants was 6 to 7 days old and according to Dr.

Girish Bajpai(PW-5) those could have been caused by

fall. In the circumstances, trial Court failed to appreciate

the evidence on record in its proper perspective.

Therefore prays for setting aside the finding and

sentence recorded by the trial Court.

9. On the other hand, learned Panel Lawyer justified

and supported the finding recorded by the trial Court.

10. It is true that there is no direct evidence in this

case. Prosecution case is based on three

circumstances :-

(i) The deceased was seen last together with the

appellants.

(ii) Recovery of Rs. 30/- from the appellant no.

1/accused.

(iii) Injuries found on the person of appellants/accused
remained unexplained..

11. It was not disputed that Rajesh(deceased) died

homicidal death. Dr. D.K. Sakalle(PW-6) performed

autopsy on the dead body on 13.8.92. He found 8 injuries

on the body of deceased and opined that cause of death

was due to strangulation i.e. throttling therefore, it is

proved that Rajesh died homicidal death.

12. The prosecution examined as many as 13

witnesses to substantiate his case. Mahesh(PW-3) and

Santosh(PW-7) are witnesses to the fact of last seen

together.

13. Mahesh(PW-3) is the brother of deceased and he

deposed that appellant/accused Babloo(A-2) taken

Rajesh(deceased) with him after calling him from the

house. He further deposed that when he went to throw

ash he saw that his brother Rajesh and both appellants

were in the kanji house. He further deposed that when he

was returning he listened the sound of damadam. When

Rajesh was not returned in night, on third day dead body

of Rajesh found in the kanji house. But the facts like

appellant/accused Babloo taken his brother with him after

calling from the house and he listened the sound of

damadam from the kanji house and Rajesh(deceased)

was playing in the parchhi of kanji house were not found

place in his statement recorded under Section 161 of
Cr.P.C.(Ex.D-2). There are material improvement before

the Court which goes to the root of the case.

14. One more thing is observed that when Rajesh was

not returned to home in night and according to witness

Mahesh(PW-3) his mother and father were searching

Rajesh in night. If Mahesh had seen him in the kanji

house then it should be natural for him to narrate this fact

to his parents and would have been inspected kanji

house then and there. In these circumstances, reliance

can not be placed on his testimony.

15. Santosh(PW-7) deposed that when he was going

with Mahesh(PW-3) to his new house he saw

Rajesh(deceased) was playing with appellants/accused

in kanji house. He admitted that at that time other

students of school were also playing near by to the kanji

house. Santosh(PW-7) claims that he went with Mahesh

(PW-3) but this fact was not deposed by Mahesh. In this

way presence of this witness became doubtful with the

Mahesh. Further more according to him, when he saw

deceased was playing with the appellants, at the same

time, other students of the school were also playing near

by the Kanji house. In these circumstances, fact of last

seen together seen by Santosh(PW-7) became

immaterial.

16. Further, Harilal(PW-1) deposed that when he was
searching his son Rajesh(deceased), he enquired from

the appellant/accused Babloo(A-2) but he did not say any

thing to him. He further deposed that when police asked

Babloo then he disclosed that he, Ramesh and and

Rajesh were playing. But he went to his home and

Ramesh(A-1) was continued to play with Rajesh. This

second pat of his statement is not admissible in

evidence. Because this fact was claimed to be narrated

before the police officer. Regarding first part that

appellant/accused Babloo(A-2) did not disclose any thing

to Harilal can not clinch the issue unless, one start with

the presumption that the appellants had committed the

crime.

17. R.S. Patel(PW-13), Investigating Officer, deposed

that he seized money at he instance of appellant

Ramesh(A-1) from the corner of kanji house vide (Ex.

P-4) and some other money was scattered on spot vide

Ex. P-10.

18. Panch witnesses Munnulal(PW-2) Ganesh Prasad

(PW-4) both of them not supported that

appellant/accused Ramesh(A-1) disclosed any thing

before them. They only deposed that there was a seizure

from appellant/accused Ramesh(A-1). In these

circumstances, money was concealed by

appellant/accused Ramesh(A-1) remained doubtful and
mere seizure of money from the spot can not said to be

clinching evidence against the appellant/accused

Ramesh(A-1).

19. Dr. Bajpai(PW-12) deposed that he examined

appellant/accused Ramesh (A-1) on 16.8.92 and found

abrasion on the root of little and middle finger, semicircle

2 mm on size. It was simple in nature and caused by

hard and blunt object like nail mark and was 4 to 5 days

old. He further deposed that he examined Babloo (A-2)

on the same and found :- (i) abrasion size 3″ x 1 cm on

the rout of the nail, (ii) Abrasion on upper lip, 2x2mm, (iii)

contusion on forehead 3×2 mm, (iv) abrasion 2×2 mm on

post aspect of palm. All were simple in nature and could

be caused by hard and blunt object. Injury no. 4 may be

caused by nail of finger. Duration was 4 to 5 days. He

admitted that injury on the head may be caused by fall or

my be caused by stone. He further admitted that he did

not mention the colour of abrasion in his reports Ex. P-6

and P-19 and he further admitted that injuries could be 6

to 7 days old. He further admitted that they may be

caused by thorn during the cutting of bari.

20. Learned Panel Lawyer vehemently argued that

appellant failed to assign any explanation regarding their

injuries during their statements under Section 313 of

Cr.P.C. and they only stated ignorance. On the contrary
learned counsel for the appellant argued that they had

explained their case through cross examination of expert

witness Dr. Bajpai.

21. Dr. Bajpai(PW-5 and 12) admitted that he did not

mention the colour of the injuries, also duration of injury

may be 6 to 7 days and they may be caused by thorn. In

these circumstances it can not be said that accused

persons failed to explain their injuries. Both the

appellants are students of school, after finishing school

they were playing here and there and they might receive

such type of abrasion during their play. Hence this

circumstance is also not clinching evidence, against the

accused persons.

22. As discussed hereinabove circumstances of last

seen together is not proved beyond reasonable doubts

and other circumstances also not found proved beyond

reasonable doubts. Therefore, I am of the opinion that

the trial Court erred in appreciating the evidence in their

proper perspective, therefore finding recorded by trial

Court is unsustainable and liable to set side.

23. Resultantly, appeal succeeds. The finding and

sentence recorded by trial Court is set aside and

appellants/accused acquitted to the charge under

Section 304 II of IPC

24. The appellant are already on bail, their bail bond
and security bond stands cancelled.

(G.S. Solanki)
JUDGE
25/08/2010

ba