Delhi High Court High Court

Shailesh Kumar & Ors vs State on 13 July, 2011

Delhi High Court
Shailesh Kumar & Ors vs State on 13 July, 2011
Author: Badar Durrez Ahmed
            THE HIGH COURT OF DELHI AT NEW DELHI

%                                  Judgment delivered on: July 13th , 2011

+           CRL.A. 613/2009


SHAILESH KUMAR & ORS                                   ...       Appellant

                      versus

STATE                                                 ...      Respondent

Advocates who appeared in this case:

For the Appellant: Mr Abhay Singh along with Ms Yasmin Zafar

For the Respondent: Ms Richa Kapur, Addl. Standing Counsel

CORAM:-

HON’BLE MR JUSTICE BADAR DURREZ AHMED
HON’BLE MS JUSTICE VEENA BIRBAL

1. Whether Reporters of local papers may be allowed to
see the judgment ? Yes

2. To be referred to the Reporter or not? Yes

3. Whether the judgment should be reported in Digest? Yes

BADAR DURREZ AHMED, J (ORAL)

1. The appellants Shailesh Kumar, Santosh and Alok Kumar are

aggrieved by the judgment dated 26.05.2009 passed by the learned

Additional Sessions Judge, Delhi, in sessions case no.72/2008 whereby

they have been convicted under Section 120-B, Section 302 read with

CRL. A. No.613/2009 Page 1 of 18
Section 120B and Section 201 read with Section 120B IPC. The said

case arose out of FIR No. 168/2002 registered at Police Station Sarasvati

Vihar.

2. The appellants are also aggrieved by the order on sentence dated

28.05.2009 whereby the learned Additional Sessions Judge, Rohini

Courts, Delhi, sentenced the appellants to rigorous imprisonment for life

insofar as the offence under Section 120B IPC is concerned along with a

fine of ` 5000/- each. The appellants were also sentenced to rigorous

imprisonment for life with a fine of ` 5000/- each in respect of the

offence punishable under Section 302 read with Section 120B IPC.

Finally, the appellants were also sentenced to rigorous imprisonment for

seven years and a fine of ` 1000/- each in respect of the offence under

Section 201 read with Section 120B IPC. All the sentences were directed

to run concurrently.

3. In this case, a double murder of a father and son, namely, Ram

Murat aged about 50 years and his son Chamki, aged about 15-16 years

has been committed. The appellants have been convicted for the same as

mentioned above.

4. It is through DD No.8A dated 28.02.2002 (Ex.PW1/G) that

information was received at Police Station Sarasvati Vihar, Delhi, at

about 9.45 am, that house no.A-151/152 J.J. Colony, Shakurpur, Delhi

CRL. A. No.613/2009 Page 2 of 18
has been locked and that a foul smell is emanating from it. Thereupon,

Inspector Jag Ram Singh along with SI Surjit Singh went to the spot. As

per the ruqqa (Ex.PW17/A), at the spot, SI Surjit Singh also met the SHO

and the Additional SHO and Constable Bharat Kumar and thereupon a

hammer was taken out from the investigating officer‟s kit and the lock of

the house/room was broken. It was discovered that there were two rooms

on the ground floor of the said house. In the rear room, there was an iron

trunk from which the foul smell was emanating. Beneath the trunk there

appeared to be leakage of a blood like liquid which had since dried up.

When the trunk was opened, it was found that it contained a quilt and two

highly decomposed dead bodies of males. These bodies were later on

identified as that of Ram Murat and his son Chamki. No eye-witness was

present at the spot. It is on the basis of the ruqqa that the FIR

(Ex.PW1/A) was registered.

5. The investigating officer called the crime team and the

photographer. The fingerprint expert PW-10 SI Subhash Chand

examined the scene of crime but as per his report Ex.PW-10/A no chance

prints could be developed from any of the articles. The photographer,

Constable Chunni Lal was the person who took the photographs which

are Ex. PW11/13 to 24 and the negatives of the said photographs are

Ex.PW11/1 to 12. The broken lock (Ex.P-1) the iron trunk (Ex.P-2) the

CRL. A. No.613/2009 Page 3 of 18
quilt (Ex.P-3) and two dumb-bells (Ex.P-4/1 and Ex.P-4/2) along with

samples of the blood on the floor were taken in the possession and were

sealed with the seal of J.S.

6. It is the case of the prosecution that suspicion arose in respect of

the appellants in view of the statements given by PW-3 Ram Avtar and

PW-4 Insul Master who were tenants of the deceased Ram Murat in the

said house. As per the statement of PW-4 Insul Master, suspicion was

raised on Guddu (which is an alias of appellant Shailesh Kumar). It was

suggested that deceased Ram Murat was seen in the company of the said

Guddu and 2/3 persons. On the basis of the said statements, the

appellants were arrested and thereupon their disclosure statements were

recorded.

7. Thereafter, the investigation was completed and the charge-sheet

was filed and the charges, as mentioned above, were framed against the

appellants. In the course of trial, the prosecution examined as many as 31

witnesses and the defence also examined two witnesses. The statements

of the accused were recorded under Section 313 Cr.P.C. After arguments

were advanced by the counsel for the parties, the learned Additional

Sessions Judge delivered the impugned judgment and passed the

impugned order on sentence.

CRL. A. No.613/2009 Page 4 of 18

8. The learned counsel for the appellant submitted that the entire case

of the prosecution rests on three aspects, they being – (1) motive; (2) last

seen evidence; (3) recoveries. Insofar as the motive is concerned, the

learned counsel for the appellant submitted that the case of the

prosecution is that the deceased Ram Murat was to purchase agricultural

land in the village Pagore, District Basti, U.P., which apparently belonged

to Shailesh Kumar and his brother Alok Kumar. It was suggested by the

prosecution that Shailesh Kumar had agreed to sell the said land in the

village to Ram Murat who was working in Delhi as a contractor. Part

payment (` 1.35 lakhs) had been made some time in August, 2001 and the

remainder was to be made in February, 2002 and it is for this purpose that

Shailesh Kumar and other appellants had come to Delhi to receive the

balance. It was contended that as per the prosecution, the appellants took

a sum of ` 80,000/- representing a part of the balance amount from Ram

Murat and did not execute any sale deed as their intention had turned

dishonest. They killed Ram Murat and his son Chamki in the said room

in the house itself with the dumb-bells Ex.P-4/1 and P-4/2 and a piece of

wire Ex.P-6. The learned counsel for the appellants submitted that while

this is the case of prosecution, insofar as the motive is concerned, the

prosecution has not been able to establish the same by means of any

cogent evidence inasmuch as there is no documentary evidence with

CRL. A. No.613/2009 Page 5 of 18
regard to the agreement which is alleged to have taken place between

Shailesh Kumar on the one hand and deceased Ram Murat on the other.

There is no evidence of any receipt indicating that the appellants had

received the amount of ` 1.35 lakhs or the amount of ` 80,000/- as

alleged. In fact, according to the learned counsel for the appellant, the

most crucial point is that there is no evidence on record to establish or

indicate that the appellant Shailesh Kumar or his brother Alok owned any

land in the said village.

9. It was further contended by the learned counsel for the appellants

that the passbook entries of Shailesh Kumar and Alok Kumar of their

joint account do show a deposit of ` 20,000/- on 26.02.2002 but there is

no evidence to connect this money as being the money allegedly received

from the deceased Ram Murat. He also submitted that Kissan Vikas

Patras to the extent of ` 50,000/- were also purchased on the same day but

once again there is nothing to connect the purchase of these Kissan Vikas

Patras with the money allegedly received from deceased Ram Murat. The

learned counsel for the appellants contended that the purchase of the

Kissan Vikas Patras was nothing unusual inasmuch as the defence

witness DW-2 Ikram Hussain, who is the Post Master, has stated that on

several earlier occasions also the said appellants had been purchasing

CRL. A. No.613/2009 Page 6 of 18
Kissan Vikas Patras on different dates and were also maintaining a

recurring deposit account.

10. With regard to the „last seen‟ evidence, the learned counsel for the

appellant contended that the entire case of the prosecution rests on the

testimonies of PW-3 Ram Avtar and PW-4 Insul Master. He submitted

that it is a noteable fact that PW-6 Smt. Malti, who is the wife of PW-3

Ram Avtar, did not support the prosecution case and was declared hostile.

PW-6 Smt. Malti and PW-3 Ram Avtar, allegedly resided in the same

premises as tenants. He further contended that the testimonies of PW-3

Ram Avtar and PW-4 Insul Master did not inspire much confidence and it

cannot even be concluded with certainty as to whether PW-3 Ram Avtar

and PW-4 Insul Master were tenants or residents of the said house at all

inasmuch as they were unable to give the name of any other tenant in the

said house apart from giving the names of each other, although they had

claimed to have been living there for a number of years. It is further

contended by the learned counsel for the appellants that the testimonies of

PW-3 Ram Avtar and PW-4 Insul Master are at variance insofar as the

evidence with regard to “last seen” is concerned.

11. With regard to the alleged recoveries, the learned counsel for the

appellant submitted, as already pointed out above, that the Kissan Vikas

Patras, which were in the name of Shailesh Kumar and Alok Kumar, who

CRL. A. No.613/2009 Page 7 of 18
are brothers, were nothing unusual and could not be linked up with the

alleged transfer of money from Ram Murat to the appellants. Insofar as

the recovery of three sarees, two pant pieces and two shirt pieces and two

pairs of sandles from the appellant Santosh is concerned, the learned

counsel submitted that there was nothing abnormal about this. He stated

that Santosh was an employee of the other two appellants, who were

running a welding shop in the said village and that these were personal

items which could not be connected with any alleged receipt of money

from the deceased Ram Murat.

12. The learned counsel for the appellant also submitted that even the

funds for the purchase of Kissan Vikas Patras as well as deposit of

` 20,000/- in February, 2002 stands explained by the deposition of DW-1

Smt. Kaushalya Devi, who is the mother of appellants Shailesh Kumar

and Alok Kumar, wherein she has stated that her husband has sold some

lands by virtue of three sale deeds which are Ex.DW1/B, 1/C and 1/D,

whereupon she had received certain funds and part of it had been given to

her sons Shailesh Kumar and Alok Kumar.

13. Ms Richa Kapoor, appearing on behalf of the State, supported the

judgment and order on sentence passed by the learned Additional

Sessions Judge. She submitted that insofar as the motive is concerned,

the withdrawals from the bank account of the deceased Ram Murat do

CRL. A. No.613/2009 Page 8 of 18
indicate that a sum of ` 1.30 lakhs had been withdrawn in July/August

2001. It also indicates that an amount of ` 80,000/- had been withdrawn

by the deceased Ram Murat on 21.02.2002 and it is out of this sum of

`80,000/- that, according to her, a sum of ` 10,000/- was given to the

appellant Santosh with which he purchased the articles mentioned above

and a sum of ` 70,000/- was retained by the appellants Shailesh Kumar

and Alok Kumar, who deposited ` 20,000/- out of that in their joint

account in the post office and purchased Kissan Vikas Patra of the

balance ` 50,000/- in joint names. This, according to the learned counsel

for the State is clinching evidence and cannot be regarded as a mere

coincidence.

14. Insofar as the evidence that deceased Ram Murat was last seen

alive in the company of the appellants, she submitted that the testimonies

of PW-3 Ram Avtar and PW-4 Insul Master have clearly established the

said fact. She submitted that the name of Guddu, which is an alias of

Shailesh Kumar, was disclosed by PW-4 Insul Master in the first instance

after the discovery of the dead body. She submitted that though there

may be some approximation with regard to the date of the incident, but

the testimonies of PW-3 Ram Avtar and PW-4 Insul Master corroborate

each other and do indicate that it is in the company of the appellants that

the deceased Ram Murat was last seen alive. Ms Richa Kapoor also

CRL. A. No.613/2009 Page 9 of 18
points out that the wire Ex. P-6 was also recovered at the instance of the

appellant Shailesh Kumar and Santosh Kumar.

15. It was, therefore, contended by the learned counsel for the State

that the circumstances which are established on record, form a complete

chain and that the learned Additional Sessions Judge has rightly

concluded that the appellants were guilty of the offences they were

charged with and they had been correctly sentenced.

16. Before we take up the case of the prosecution with regard to

motive, it would be necessary to fix the time of death of the deceased

Ram Murat and his son Chamki. As per PW5 Dr. Akash Jhanjee, who

conducted the post mortem examination on the dead body of Ram Murat,

the said Ram Murat died of asphyxia which was a result of the combined

effect of gagging and throttling. He was also injured by a very hard blunt

object and a bed sheet had been stuffed into his mouth. The said doctor

opined that the time since death was about 10-11 days prior to the date of

the post mortem examination which was conducted on 04.03.2002. This

would mean that Ram Murat died on 21/22.02.2002. PW23 Dr. Sarvesh

Tandon is the doctor who conducted the post mortem examination on the

deceased Chamki. He was also of the opinion that Chamki died due to

asphyxia consequent upon ante-mortem throttling and that the time since

death was 10/11 days. Since the post-mortem examination was

CRL. A. No.613/2009 Page 10 of 18
conducted on 04.03.2002, the date of death of the said Chamki would

also be on 21/22.02.2002. Thus, the opinions of both the doctors match

on this aspect of the matter.

17. It is an admitted case that the dead bodies were found on

28.02.2002. This would mean that the dead bodies were discovered after

6-7 days of the deaths of Ram Murat and Chamki.

18. We now need to examine the testimonies of PW3 Ram Avtar and

PW4 Insul Master with regard to their claim of being witnesses to the fact

that they had last seen the deceased Ram Murat alive in the company of

the appellants. As per PW3 Ram Avtar, “one day” at about “10 p.m.”, he

had seen the accused in the company of Ram Murat when Ram Murat

told him (PW3 Ram Avtar) that the accused persons had come from his

village and that he had to give some money to them. As pointed out by

the learned counsel for the appellant, from the cross-examination of this

witness it is clear that the time of “10 p.m.” had not been mentioned by

PW3 Ram Avtar in his statement under Section 161 Cr.P.C. (Ex.

PW3/DA) and that the introduction of the time of 10 p.m. was an

improvement. Furthermore, we also note that PW3 Ram Avtar has not

given any date as to when he saw the deceased Ram Murat in the

company of the appellants. He merely mentioned – “one day”. However,

PW3 stated that the next morning he found Ram Murat‟s house locked.

CRL. A. No.613/2009 Page 11 of 18
This statement was also not there in the statement under Section 161

Cr.P.C. and is also an improvement. PW3 Ram Avtar further stated that

after about 4/5 days, a bad smell was emanating from the said house and

thereupon the police was called and the dead bodies were recovered. If

we take the statement of PW3 Ram Avtar at face value, this would mean

that 4/5 days prior to the discovery of the dead bodies, which were

admittedly recovered on 28.02.2002, the house of Ram Murat was found

locked. In other words, the house would have been found locked either

on 23rd or 24th of February, 2002. Since this witness has stated that one

day prior to the house being locked he had last seen Ram Murat alive in

the company of the appellants, the date on which that would have

happened would be either 22.02.2002 or 23.02.2002.

19. We now come to the testimony of PW4 Insul Master. He stated

that 3/4 days prior to Id, Guddu i.e., appellant Shailesh had come to meet

Ram Murat which would mean that appellant Shailesh met Ram Murat on

19/20.02.2002. PW4 Insul Master further stated that he saw a lock on the

house of Ram Murat one day prior to Id. It has been ascertained by the

trial court as well as by us that in the year 2002, Id-ul-Zuha had taken

place on the 23.02.2002, which was also a Saturday. This means that if

PW4 Insul Master is to be believed, the house of Ram Murat was locked

one day prior to Id i.e., on 22.02.2002.

CRL. A. No.613/2009 Page 12 of 18

20. Thus, we find that as per PW4, the house of Ram Murat was locked

on 22.02.2002, whereas according to PW3 Ram Avtar the house would

have been locked on 23/24.02.2002. There is clearly a mismatch between

the testimonies of PW3 and PW4. In a case of ocular evidence, a

mismatch of this kind may not have had much significance but in a case

which rests entirely on circumstantial evidence and, that too, on the

category of evidence known as “last seen”, the dates and time are critical.

The reason being that the gap between the person being seen alive and his

dead body being discovered must not be such which could enable a

hypothesis that some other person could have intervened and committed

the murder. In the present case, we find that not only the dates when the

house of Ram Murat was found locked, do not match, there is also no

clarity with regard to the date on which the actual death took place.

There is, of course, no dispute with regard to the fact that the dead bodies

were discovered on 28.02.2002. If the deaths have taken place as per the

medical evidence on record, then Ram Murat and Chamki would have

died on 21/22.02.2002 which would mean that their bodies were

discovered 6/7 days later. If the incident with regard to locking of the

house is not clear, the time gap between the time of death and the time

when the bodies were discovered is too great to shut out any hypothesis

CRL. A. No.613/2009 Page 13 of 18
of any other person/persons committing the murder of Ram Murat and

Chamki.

21. Apart from this, we find that PW3 Ram Avtar and PW4 Insul

Master do not inspire much confidence because although they claim to be

tenants who had been living in that house for the last several years, they

have not been able to name any of the other tenants apart from each other.

In fact, PW4 Insul Master in his cross-examination could not say how

many persons were tenants in the said house and not even whether there

were 10, 15 or 20 tenants. This, despite the fact that the house concerned

is a small three storeyed building which has one toilet on the top floor

which was used by all the persons living in the said house, as per the

testimony of the said witness himself, and, this, when PW4 has clearly

stated that he has been living there for the past 5 or 6 years. Furthermore,

he did not even know who was living on the first floor. Thus, we are of

the view that the testimonies of PW3 and PW4 cannot be relied upon.

22. We now come to the question of motive. Motive is sought to be

established on the testimonies of PW13 Moidhar, who is the brother of

the deceased Ram Murat and PW7 Sanjay who is the son of the deceased

Ram Murat. If one were to examine their testimonies carefully, one

would find that they are at variance. While PW13 Moidhar brings up a

story of land grabbing, PW7 Sanjay suggests a story of sale of land

CRL. A. No.613/2009 Page 14 of 18
belonging to the appellants and, in particular, Shailesh Kumar. PW13

Moidhar has stated that the appellants had grabbed the land belonging to

Ram Murat and that they were demanding money for the release of the

said land and it is in this connection that the moneys were being paid by

Ram Murat to the appellants. On the other hand, PW7 Sanjay has stated

that Ram Murat had agreed to purchase the land belonging to the

appellants Shailesh Kumar and Alok Kumar and it is in this connection

that part payment was made in August, 2001 and the balance was to be

paid in February, 2002. We find it very strange that neither PW7 Sanjay

nor PW13 Moidhar have given the description of the land in question.

This is apart from the question that the stories of the two witnesses are

entirely different. Even the prosecution has not been able to produce any

evidence with regard to the description of the land, the extent of the land

and the location of the land nor has the ownership of the land been

established by the prosecution. This lacuna in the evidence is a very

significant one and cannot be ignored.

23. Apart from the fact that the particulars and description of the land

are not available and the fact that the testimonies of PW7 Sanjay and

PW13 Moidhar are at variance, there is another important reason as to

why the prosecution case with regard to motive cannot be believed. It has

been suggested that a payment of ` 1.35 lakhs was made in August, 2001.

CRL. A. No.613/2009 Page 15 of 18
To substantiate this, the prosecution has produced the pass book of

deceased Ram Murat which shows that two amounts of ` 1 lakh and

`30,000/- had been withdrawn by him on 20.07.2001 and 09.08.2001 and

therefore it is this sum of ` 1.3 lakhs which formed part of ` 1.35 lakhs

allegedly paid by Ram Murat to the appellants. There is no explanation

as to why the sum of ` 1 lakh and a further sum of ` 30,000/- would have

been withdrawn by Ram Murat 19 or 20 days earlier, when he knew that

he had to make a payment of ` 1.3 lakhs in 2001.

24. We also find that while the prosecution has tried to draw a

connection between the sum of ` 20,000/- deposited in the joint account

of the appellants on 26.02.2002 as well as Kissan Vikas Patras of

`50,000/- purchased on the same day and the alleged payment of

`80,000/- said to have been made by Ram Murat to the appellants

immediately prior to his death, there is no similar “investment/deposit”

made by the appellants when a larger sum of money, that is, ` 1.35 lakhs

is alleged to have been received by the appellants in August, 2001. We

also find from the testimony of DW1 that the deposit of ` 20,000/- and

the investment in Kissan Vikas Patras of ` 50,000/- could have been made

out of funds provided by DW1 (the mother of Shailesh Kumar and Alok

Kumar). DW2 the Post Master has also indicated that the appellants were

purchasing Kissan Vikas Patras from time to time and were maintaining a

CRL. A. No.613/2009 Page 16 of 18
Recurring Deposit Account for some time. Some of the earlier purchased

Kissan Vikas Patras have also been placed on record. Therefore, it

cannot be said definitely or with any degree of certainty that the Kissan

Vikas Patras purchased on 26.02.2002 and the deposit of ` 20,000/- on

that date in the joint account of the appellants Shailesh Kumar and Alok

Kumar had a clear link with the withdrawal of ` 80,000/- by Ram Murat

immediately prior to his death. Therefore, the question of motive is also

left hanging in the air inasmuch as the prosecution has not been able to

establish the same with any degree of conclusiveness.

25. Insofar as the recovery of the clothing articles at the instance of

appellant Sanjay are concerned, we do not find anything unusual about

them. As regards the recovery of the wire (Ex.P-6), we find that the

recovery is alleged to have been made on 04.03.2002 from the shelf of

the same room from which the dead bodies were recovered. This is not

believable because when the dead bodies were discovered, the crime team

had been called. They had examined the entire room and even chance

prints were attempted to be taken from various articles. It is not

believable that the wire would have been missed out. Therefore, we

cannot draw any adverse inference against the appellants insofar as this

alleged recovery is concerned.

CRL. A. No.613/2009 Page 17 of 18

26. In view of the foregoing circumstances, we find that the

prosecution had not been able to establish its case beyond reasonable

doubt. Giving the benefit of doubt to the appellants, their appeal is

allowed and they are acquitted of all charges. The order of sentence is set

aside and they are directed to be released forthwith.

The appeal stands allowed as above.

BADAR DURREZ AHMED, J

VEENA BIRBAL, J

JULY 13, 2011
srb

CRL. A. No.613/2009 Page 18 of 18