Delhi High Court High Court

Shakuntala vs State on 25 March, 2011

Delhi High Court
Shakuntala vs State on 25 March, 2011
Author: Anil Kumar
*                    IN THE HIGH COURT OF DELHI AT NEW DELHI

+                               Crl.A. No.836/2001

%                           Date of Decision: 25.03.2011

Shakuntala                                                  .... Appellants
                         Through Ms. Ritu Gauba, Advocate

                                   Versus

State                                                   .... Respondent
                         Through Mr. Lovkesh Sawhney, APP

CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR.JUSTICE S.L.BHAYANA

1.         Whether reporters of Local papers may            YES
           be allowed to see the judgment?
2.         To be referred to the reporter or not?           YES
3.         Whether the judgment should be                   YES
           reported in the Digest?

ANIL KUMAR, J.

*

1. The appellant, Shakuntala, has challenged her conviction under

Section 302 r/w Section 34 and Section 201 r/w Section-34 of IPC by

judgment dated 11th September, 2001 and her sentence to rigorous

imprisonment for life for the offence under Section 302 r/w Section 34

of IPC and a fine of Rs. 5,000/- and in default, to further undergo

simple imprisonment for six months and her sentence to rigorous

imprisonment for five years and a fine of Rs.1000/- and in default to

suffer rigorous imprisonment for a period of one month for the offence

under Section 201 r/w Section 34 of IPC.

Crl A. 836 of 2001 Page 1 of 68

2. By the same judgment dated 11th September, 2001 in Sessions

Case No. 125/2001 titled as State vs. Shakuntala, wife of Pritam Singh

and Israr @ Bachan @ Bhura arising out of FIR No. 213/1996, PS

Seelampur under Section 302/34 and 201/34 IPC, accused Israr was

acquitted of offences under Section 302, r/w Section 34 of IPC and

Section 201 r/w Section 34 of IPC on the ground that no efforts were

made during the investigation of the supplementary challan to link

accused Israr with the injuries which he had sustained when the

offence was allegedly committed by him and there was only the

disclosure statement of accused Shakuntala who had named accused

Israr which was not sufficient to prove the guilt of the accused. Also the

disclosure statement of Shakuntala had not been corroborated by any

independent evidence in respect of accused Israr, nor did accused Israr

himself make any disclosure statement. Furthermore his name did not

figure in the alleged photocopy of the complaint Ex PY which was

allegedly made by Joginder, the deceased and therefore, the prosecution

had failed to link accused Israr with the commission of offence with

which he was charged and thus the said accused was acquitted.

3. The prosecution case against the appellant Shakuntala was that

the deceased Joginder Singh had married the appellant in a temple.

According to the allegations of the prosecution, House No.- U-12, Gali

No.-1, Arvind Mohalla, Ghonda, Delhi was purchased by Sh. Joginder

Singh in the name of the appellant, but on account of the strained

Crl A. 836 of 2001 Page 2 of 68
relations, he wanted to sell it off and was compelling her to dispose of

the same and give 50% of the sale consideration to him to which the

appellant was not agreeable.

4. It was alleged that in 1992, Joginder Singh, alleged husband of

the appellant, was arrested in a TADA case by the police of Police

Station Sarai Rohilla and he remained in jail for almost three years.

After his release, in July, 1995, when he came from the jail, he doubted

the fidelity of the appellant and had started quarrelling with her. The

appellant had even got a case FIR No. 75/96 registered against Joginder

Singh under Section 506 of IPC at PS Seelampur on 7th February, 1996,

for the threats made by the deceased. It was also alleged that the

appellant had developed illicit relations with Nasiruddin and when this

fact came to the notice of Joginder Singh, Nasiruddin had left the place.

It was further alleged that one room was rented by the appellant to co-

accused Israr @ Bachan @ Bhoora @ Rashid and he had been living for

three years in the house of the appellant. According to the prosecution,

on 18th April, 1996 information was received through a wireless

message by Inspector Ramkishan that a dead body was lying at second

Pushta Approach, old Usman Pur Village, near the pond. On reaching

the place, the dead body of a man aged 27 years with a slit throat and

scratches on the body, bound in a gunny bag was found. The dead

body was wearing sport shoes and a black pant. The throat was

wrapped with an `Angochha‟ (Towel) and a maxi cloth around his neck

Crl A. 836 of 2001 Page 3 of 68
and the gunny bag was wrapped with an electrical wire. The case

under Section 302/201 of IPC was registered. On that date, the dead

body was not unidentified, therefore, it was sent to the mortuary for

preservation and for identification.

5. On 19th April, 1996, the next day, Sh. Rakesh Kumar and Rajesh

Kumar, brothers of the deceased, identified the body. The prosecution

had contended that after identification of the body on 19th April, 1996,

Rakesh Kumar and Rajesh Kumar, brothers of the deceased, produced

a photocopy of letter dated 25th November, 1995, Ex PY allegedly written

by the deceased to the SHO stipulating that in case, the deceased does

not return to his house for 4-5 days, then it should be presumed that

Ms. Shakuntala, appellant, her mother Brahmi Devi, her sons Joshi

and Bunty, Mahesh Kumar Sharma and Nasiruddin be held

responsible. The original of the said letter was not recovered by the

prosecution nor placed on record. The alleged handwriting of the

deceased on the said letter had not been proved. On the basis of

testimonies of Pw-8 and Pw-11 it could not be held that the photocopy

of the alleged letter was in the handwriting of the deceased.

6. The prosecution also alleged that on 17th April, 1996, deceased

had told his brother that he was asked by Shakuntala, appellant to

come to her house, as a buyer was expected to come on that date. The

deceased, therefore, along with his brother, allegedly went to the house

of the appellant. Brother of the deceased, Rakesh Kumar, stayed for

Crl A. 836 of 2001 Page 4 of 68
10-15 mins and then left from there, leaving behind his brother at the

said place. Till 19th April, 1996, deceased did not returned to the house

therefore the brother and father of the deceased made inquiries. Later

on they identified his body in the mortuary along with the police officer

SI M.A. Khan.

7. According to the prosecution, the appellant was arrested on 23rd

April, 1996, at platform No. 38, Inter State Bus Terminus, Kashmiri

Gate and was sent to judicial custody and was charged for murdering

Joginder Singh along with Israr under Section 302/201 of IPC r/w

Section 34 of IPC on 5th April, 1997. Accused Israr was arrested later

on and a supplementary charge sheet was filed. On 5th April, 1997,

charge was framed against the appellant that on or before 18th April,

1996 near a pond near Approach Road, 2nd Pushtah, Old Village,

Usman Pur, she along with co-accused Israr @ Bachchan, Jaffar and

Ashok (proclaimed offenders) committed the murder of Joginder Singh

and also caused the evidence of the commission of offence to disappear

with the intention of saving the offender from legal punishment and

thus also committed the offence punishable under Section 201 r/w

Section 34 of IPC.

8. After arrest of Israr, the charge against him was framed on 8th

March, 2000 stipulating that he with appellant and Zaffar and Ashok,

committed the murder of Joginder Singh @ Laloo and therefore

committed offence under Section 302 of IPC r/w Section 34 and with

Crl A. 836 of 2001 Page 5 of 68
the common intention caused the evidence of commission of offence to

disappear with the intention to save the offenders from legal

punishment, thereby committing an offence punishable under Section

201 r/w Section 34 of IPC.

9. The appellant and the co-accused Israr pleaded not guilty and

claimed trial and during the trial, the prosecution produced 16

witnesses and on 9th August, 1999 examined the accused under Section

313 of the Crl. Procedure Code.

10. The Trial Court held that the deceased was last seen with the

appellant, as his brother PW-11 had left him at the residence of the

appellant. Reliance was also placed on the fact that House No. U-12,

Gali No.-1, Arvind Mohalla, Ghonda was opened by the appellant with

her key, which was in her possession at the time when she was arrested

and articles were recovered at her instance from her house pursuant to

the disclosure statement made by her, i.e., a portion of maxi and a wire.

The Trial Court also relied on the CFSL report Ex. PW-14/F G & H

holding that it corroborated the case of the prosecution and linked the

articles recovered from the house of the accused Shakuntala with the

articles recovered from the dead body, stipulating that the human blood

of „B‟ Group was detected on these articles which was the blood of the

deceased and also as the prosecution was able to prove the motive of

the accused for perpetration of crime against the deceased, in order to

grab the property and to get rid of him, therefore, the crime of the

Crl A. 836 of 2001 Page 6 of 68
appellant to murder her husband in furtherance of common intention

with other persons, who were not yet arrested was made out. It was also

held that she also caused the disappearance of the evidence of

commission of murder and threw the dead body with the intention of

screening the offenders from legal punishment, therefore, she was also

convicted for offences under Section 302/201 r/w Section 34 of IPC.

11. Ms. Ritu Gauba, learned counsel for the appellant has contended

that the prosecution has failed to establish its case and the inferences

are drawn on the basis of assumptions and surmises. The case of the

prosecution is based on the fact that the deceased got married to the

appellant however, neither the marriage has been proved nor has it

been established by any witness as to when the marriage took place

between the appellant and the deceased, who attended the marriage

ceremonies who witnessed the marriage, who performed the rites for

marriage and whether they ever co-habited as husband and wife.

According to her, it has also not been proved that the disputed property

was purchased by the deceased in his name and later on transferred in

the name of the appellant. She has further pointed out the change in

the prosecution version. Initially it was alleged that the property was

purchased by the father of the deceased from his money in the name of

his son, deceased Joginder, which later on transferred in the name of

the appellant, while later on it was contended that the property was

infact purchased by the deceased himself. She submitted that no

Crl A. 836 of 2001 Page 7 of 68
documents have been produced or proved to show that the property was

purchased initially in the name of Joginder Singh, deceased, by his

father. Father of the deceased has not been examined nor has it been

established that the money was paid by the father of the deceased for

the purchase of said property raised from various sources nor such

sources have been disclosed, which property was later on allegedly

transferred by the deceased in the appellant‟s name. It is also apparent

that no documents have been produced and proved to show as to when

the property was transferred by the seller in the name of the deceased

and when the property was transferred in the name of appellant.

Learned counsel contended that the bald oral allegations by the

brothers of the deceased does not establish anything nor on the basis of

such testimonies the appellant can be inculpated.

12. Assumptions that the property was purchased by the father of

Joginder in the name of his son, which illegally got transferred by the

appellant in her name and since she allegedly developed illicit relations

with other persons, so, the deceased wanted to sell the said property

and share 50% of the sale consideration, which prompted the appellant

to kill him is just a theory merely based on surmises and none of the

allegations have been established and can be inferred even on the basis

of preponderance of probabilities, whereas the prosecution had to prove

it beyond reasonable doubt.

Crl A. 836 of 2001 Page 8 of 68

13. According to learned counsel, the husband of the appellant is

alive and in the circumstances, the allegations that she was married to

deceased Joginder Singh, cannot be inferred especially in the absence of

any evidence about the marriage between the deceased and the

appellant. In any case, none of the prosecution witnesses have proved

that the deceased and the appellant lived together as husband and wife.

The entire prosecution version is based on assumptions. Even if it is

presumed that the deceased and the appellant cohabited it would not

mean that they got married and were husband and wife. There is no

evidence at all that the property was ever in the name of deceased or

was purchased from the consideration paid by the father of the

deceased by raising it from various sources. In the circumstances the

entire prosecution version has remained unproved and in the absence

of all these essential and vital link it cannot be held that the

prosecution has established the culpability of the appellant beyond

reasonable doubt.

14. On behalf of the appellant, it is also contended that the alleged

photocopy of the letter dated 25th November, 1995 has not been proved

and cannot be relied on, as it is merely a photocopy and there is no

evidence that it was in the hand writing of the deceased or that a copy

of this letter was also delivered to the police authorities.

15. The learned counsel emphasized that the appellant has been

shown as the wife of Pritam Singh in the challan submitted under

Crl A. 836 of 2001 Page 9 of 68
Section 173 of the Crl. Procedure Code and even while framing the

charges against the appellant. None of the witnesses including the

brothers of the deceased have either deposed as to when and how the

appellant got married to Joginder Singh or what is the basis of deposing

that they got married, nor was any effort been made by the prosecution

to establish that the appellant had been married to the deceased

Joginder Singh. None of the witnesses could tell the location of the

temple or the person/priest, who got them married or that they got

married in their presence nor were any witness produced who had

witnessed the alleged solemnization of the marriage. In the

circumstances, the allegation of marriage between the appellant and the

deceased is a mere speculation and is suspicious and the conviction of

the appellant could not be based on mere suspicion.

16. The prosecution also failed to prove the alleged divorce between

the appellant and her husband Pritam Singh and in the circumstances,

there is no basis for alleging that the appellant got married to Joginder

Singh. Even after alleged marriage between the deceased and the

appellant, children were born to the appellant who were not fathered by

the deceased as the brothers of the deceased in their testimonies had

admitted that there were no children from the alleged marriage between

the appellant and the deceased.

17. The prosecution had produced a photocopy of the ration card Ex

PW 5/E and a warranty card of a godrej refrigerator, Ex PX which were

Crl A. 836 of 2001 Page 10 of 68
produced and given to the police authorities by the brother of the

deceased during investigation, contending that it allegedly proved that

the deceased and appellant were co-habiting as husband and wife.

Refuting the ration card, it is contended that it is only a photocopy

which should not be considered, as the prosecution has failed to prove

the photocopy from the record of the ration card office. Photocopy of the

ration card could not be considered which is a secondary evidence and

no grounds had been made out for leading and accepting the secondary

evidence in accordance with the provision of Indian Evidence Act. The

alleged ration card was allegedly issued on 17th November, 1992 and

bears the address 528/5B, Gali No. 6, Vishwas Nagar, Delhi which is

not the address of Rajesh Kumar, Rakesh Kumar and Puran Chand,

brothers and father of the deceased nor it is the address of appellant

nor it is the address at which the deceased and the appellant allegedly

lived as tenant. The testimonies of Rakesh Kumar, PW-11 that the

deceased and the appellant had shifted to a house in Bhimgali in

Vishwas Nagar as a tenant and started living as husband and wife has

also not been corroborated as no evidence has been produced. Neither

the owner of the house where the appellant and the deceased were

living as husband and wife as tenant, has been examined nor any other

witness has been examined from the said property or the vicinity to

prove that they were living as husband and wife or that the appellant

lived in Bhimgali in Vishwas Nagar. The learned counsel has also

pointed out the contradictions in the testimonies of the witnesses

Crl A. 836 of 2001 Page 11 of 68
inasmuch as the alleged ration card was allegedly issued on 17th

November, 1992 at the address bearing No. 528/5B, Gali No. 6,

Vishwas Nagar, Delhi whereas PW-11 had stated that they were living in

their own house, which was purchased in 1991, i.e., House No. U-12,

Arvind Mohalla, Gali No. 1, Ghonda, Delhi, the consideration of which

was allegedly paid by the father of the deceased. Another version of the

said witness was that the appellant and the deceased lived as husband

and wife in their house at 518/1 Karkari Road, Vishwas Nagar which

version has also not been established by the prosecution. Bald

statement of the deceased that the deceased got married to the

appellant and they lived as husband and wife cannot be accepted

without something more as the husband of the appellant is living and

there had not been divorce between them rather appellant had children

from her husband even after alleged marriage between appellant and

the deceased.

18. Refuting the ration card, it is also contended that the photocopy

does not bear the photograph of the head of the family nor does it bear

the name, father‟s name, age and other particulars of the head of the

family and in the circumstances, the photocopy is a fabricated

document and could not be relied on. It was also contended that the

ration card does not even have the printed/embossed ration card

number. It was also contended that it has not been explained as to how

the ration card was got prepared by deceased as he was under

Crl A. 836 of 2001 Page 12 of 68
detention in TADA case in 1992. Why names of all the children of the

appellant have not been included and only one of the child has been

included has not been explained especially in view of the fact that name

of one of her children from her husband is included in the photocopy of

the ration card.

19. The learned counsel also refuted the warranty of the refrigerator

which, according to her, has not been proved and in any case does not

establish the marriage between the appellant and the deceased or that

they were living as husband and wife or that they were living together. It

is further contended that the alleged refrigerator was not recovered from

the house of the appellant and that the alleged warranty card does not

bear the signature of the purchaser. On the basis of alleged warranty

card it also cannot be established that the deceased had any rights in

the property nor the warranty card can be construed as a document of

title.

20. The learned counsel Ms. Gauba has also contended that the

allegation regarding arrest of the appellant from the bus terminus is

concocted and false and highly improbable. According to her, no

independent witnesses were recorded regarding her arrest, though the

bus terminus must have been full of other passengers. She has also

pointed out and doubted the prosecution version as to how the accused

could have been arrested without any photograph from a crowded place,

Crl A. 836 of 2001 Page 13 of 68
where many people were present and as to how and who had identified

her.

21. Even according to the case of the prosecution at the time of her

arrest, she did not have any bag or luggage or bus ticket or enough

money to abscond from the city or any other documents in her

possession, which makes the version of the prosecution highly

unreliable that she was trying to flee to Bareli. It has also been pointed

out that the alleged search of the appellant was carried out at Platform

No. 38 of ISBT allegedly before the lady officer ASI Veena Sharma.

However, ASI Veena Sharma, PW-13 stated that she was only a duty

officer, who recorded the FIR on receipt of Rukka of PS Seelampur

through Constable Sanjeev Kumar and after registration of the case

returned the Rukka with the police file to the SHO. She has, therefore,

not deposed about conducting the search of the appellant or recovery of

any articles. According to the learned counsel, this completely falsifies

the version of the prosecution.

22. The learned counsel has also pointed out about the keys, which

were allegedly recovered at the time of her arrest from which the house

was opened. However, ASI Veena Sharma is silent about this aspect

rather she has not deposed that she had searched the accused and had

recovered the keys from her. In any case recovery of keys of her own

house from the appellant does not inculpate her in any manner.

Crl A. 836 of 2001 Page 14 of 68

23. According to the learned counsel even on the basis of testimonies

of the prosecution, the brother of the deceased had last seen him with

appellant when he allegedly left him at the residence of the appellant on

17th April, 1996. The testimony of the brother of the deceased is

unreliable and so even the version that he had dropped him at the

residence of the appellant is also unreliable. According to counsel for

the appellant the last seen evidence is not reliable as there were

disputes between the deceased and his brother which had led to a fight

between them, for which reason the father had stood surety. In the

circumstances on the basis of testimony of Rakesh Kumar (PW11) it

cannot be held that deceased was last seen with the appellant at about

12.00 PM on 17.4.1996. In any case it is contended that in absence of

any other links in the chain of circumstantial evidence, it is not possible

to convict the appellant solely on the basis of the last seen evidence and

reliance was placed on Jaswant Singh Vs State of Punjab, (2005) 12

SCC 438.

24. The learned counsel for the appellant has relied on AIR 2010 SC

3292, Main Pal v.State of Haryana to contend that error in framing of

the charge which could mislead the accused and results in failure of

justice would vitiate the trial.

25. Reliance has also been placed on 2010 (1) JCC (Narcotics) 28,

Ajmer Singh v. State of Haryana to contend that on the principle of

parity as another accused Israr on the same evidence has been

Crl A. 836 of 2001 Page 15 of 68
acquitted and as the case of the appellant is similar in that respect thus

the benefit extended to one accused should have been extended to the

appellant as well.

26. To buttress the point that it was for the prosecution to have

established with the documentary evidence that the property House

No.U-12, Gali No.12, Arvind Mohalla, Khonda was purchased by the

father of the deceased from the consideration paid by him in the name

of his son Joginder Singh, deceased, reliance has been placed on AIR

2008 SC 1541Thiruvengada Pillai v. Navaneethammal and Anr. In this

case it was held that the party who propounds the document will have

to prove it. The plaintiff had come to the Court alleging that the first

defendant had executed an agreement to sell in favour of plaintiff which

was denied by the defendant. It was held that the burden was on the

plaintiff to prove that the defendant had executed the agreement and it

was not for the defendant to prove the negative. Reliance has been

placed on (2007) 2 SCC (Cri.) 122, Subhash Harnarayanji Laddha v.

State of Maharashtra to contend that if the relevant documents are not

produced or the documents produced are not proved, the contents

thereof would be wholly inadmissible in evidence. In this case the

prosecution had not offered any explanation whatsoever as to why the

original agreement to sell was not produced and only a Xerox copy of

agreement to sell was taken from the Collectorate. Even as to at whose

instance the Xerox copy was filed with the Collector of the district had

Crl A. 836 of 2001 Page 16 of 68
not been established and in the circumstances the benefit of doubt was

given to the accused and the Supreme Court had allowed the appeals

and the conviction and sentence of the accused were set aside.

27. Reliance has also been placed on AIR 2007 SC 1721,

Smt.J.Yashoda v. K.Shobha Rani holding that copy of a document can

be received as evidence under the head of secondary evidence only

when the copies made from or compared with the original are certified

copies or such other documents as enumerated in Section 63 of the

Indian Evidence Act. It was further held that secondary evidence as a

general rule is admissible only in the absence of primary evidence. If the

original itself is found to be inadmissible through failure of the party,

who fails to prove it to be valid, the same party is not entitled to

introduce secondary evidence of its contents. Secondary evidence of the

contents of a document cannot be admitted without non production of

the original being first accounted for in such a manner as to bring it

within one or other condition as provided for in this section. Reliance

has also been placed on AIR 1999 Delhi 280, Ms.Arati Bhargava Vs.

Shri Kavi Kumar Bhargava where it was held that genuineness of the

photocopies cannot be guaranteed and unless there is evidence that

someone had compared the photocopies with the original or had

obtained the photocopies from the original, photocopies would be

inadmissible in evidence in absence of the original. Regarding

inadmissibility of photocopies reliance has also been placed on (2001)

Crl A. 836 of 2001 Page 17 of 68
SCC (Cri) 1501, United India Insurance Co. Ltd v. Anbari and Ors

where it was held that production of the photocopy of driving license

was not sufficient to prove that the driver had a valid license when it

was challenged and hence its genuineness was not admitted.

28. To substantiate her point that after the evidence was concluded

by the prosecution and even the statement of the appellant was

recorded along with other the co-accused under Section 313 of the

Criminal Procedure Code, the charge was modified substantially which

had caused prejudice to the appellant, reliance has been placed on AIR

2008 SC 3069, Dumpala Chandra Reddy v. Nimakayala Balireddy and

Ors. Relying on Dalbir Singh v. State of U.P, (2004) 5 SCC 334 the

learned counsel for the appellant has contended that having regard to

Section 464 of the Criminal Procedure Code conviction would be

possible if (i) the accused was aware of the basic ingredients of that

offence; (ii) the main facts sought to be established against him were

explained to him clearly and (iii) he got a fair chance to defend himself.

It was held that in view of Section 464 of Criminal Procedure Code, it is

possible for the appellate or revisional Court to convict the accused for

an offence for which no charge was framed unless the Court is of the

opinion that a failure of justice would in fact occasion. In order to judge

whether a failure of justice has been occasioned, it will be relevant to

examine whether the accused was aware of the basic ingredients of the

offence for which he is being convicted and whether the main facts

Crl A. 836 of 2001 Page 18 of 68
sought to be established against him were explained to him clearly and

whether he got a fair chance to defend himself.

29. According to the learned counsel the charge framed against the

appellant was that on 18th April, 1996 she along with other co-accused

persons committed the murder of Joginder Singh @ Lallu near pond,

near approach road, second pushta, old village Usmanpur. After the

entire trial was concluded the charge was modified and it was alleged

that she committed murder on 17th April, 2006 at noon time at House

No.U-12, Gali No.1 Arvind Mohalla, Khonda. After the charge was

completely modified regarding the time and place where it was

committed the new circumstance was not even put to the appellant and

in the circumstances it is apparent that the appellant could not give

any explanation and consequently she had been extremely prejudiced.

30. To counter the plea of the prosecution that for modification of the

charge the consent of the appellant and her counsel was taken reliance

was placed on AIR 1956 SC 116, Willie (William) Slaney Vs. The State of

Madhya Pradesh to contend that no serious defect in the mode of

conducting a criminal trial can be justified or cured by the consent of

the advocate of the accused. In this case it was also held that in

adjudging the question of prejudice, the fact that the absence of a

charge, or a substantial mistake in it, is a serious lacuna will naturally

operate to the benefit of the accused and if there is any reasonable and

substantial doubt about whether he was, or was reasonably likely to

Crl A. 836 of 2001 Page 19 of 68
have been misled in the circumstances of any particular case, he is as

much entitled to the benefit of it here as elsewhere; but if, on a careful

consideration of all the facts, prejudice, or a reasonable and substantial

likelihood of it, is not disclosed the conviction must stand.

31. Regarding non examination of the appellant after the charge was

modified by completely changing the time and place where the alleged

murder was allegedly committed by her under Section 313 of the

Criminal Procedure Code reliance was placed on Ranvir Yadav v. State

of Bihar, (2009) 3 SCC (Cri) 92 holding that examination of an accused

under Section 313 even in a trial involving the most gruesome and

horrifying mass murder is not an empty formality. In this case neither

any incriminating material nor any accusations were specifically put to

the accused in his examination under Section 313. The Supreme Court

while noting with concern, regretted the lapse on the part of the trial

Court in not indicating incriminating material to the accused had held

that in such circumstances the impugned judgment convicting accused

is liable to be set aside. Similarly in (2008) 1 SCC (Cri) 371, Ajay Singh

v. State of Maharashtra it was held that the object of examination under

Section 313 of Criminal Procedure Code is to give the accused an

opportunity to explain the case made against him. This statement can

be taken into consideration in judging his innocence or guilt. It was

further held that the questions must be put in such a way so as to

enable the accused to know what he has to explain, what are the

Crl A. 836 of 2001 Page 20 of 68
circumstances which are against him for which the explanation is

needed. A conviction based on the accused‟s failure to explain, what he

was never asked to explain is bad in law. The whole object of enacting

Section 313 of Criminal Procedure Code was that the attention of the

accused should be drawn to the specific points in the charge and in the

evidence on which the prosecution claims that the case is made out

against the accused so that he may be able to give such explanation as

he desires to give. In this case no question was put to the accused

regarding the finding of kerosene on the accused‟s dress in his

examination under Section 313 of the Criminal Procedure Code and in

the circumstances it was held that the prosecution had failed to

establish the charge under Section 302 against the accused.

32. The learned counsel, Ms.Gauba has also relied on AIR 1989 SC

129, State of West Bengal v. Laisal Haque and Anr and AIR 1984 SC

1622, Sharad Birdhichand Sarda v. State of Maharashtra to contend

that the statements of the brothers of the deceased in the present facts

and circumstances could not be relied on as they have exaggerated and

added facts and their testimony should be examined with great care

and caution. Reliance has also been placed on this precedent regarding

the circumstances not put to the accused under Section 313 of the

Criminal Procedure Code as after the amendment of the charge after

conclusion of the trial, the new charge that the murder was committed

by the appellant at her house and not near the pond in Usmanpur was

Crl A. 836 of 2001 Page 21 of 68
not even put to her which has caused grave prejudice to her. Regarding

judging a question of prejudice, as of guilt, it is contended that courts

must act with a broad vision and look to the substance and not to

technicalities, and their main concern should be to see whether the

accused had a fair trial, whether he knew what he was being tried for,

whether the main facts sought to be established against him were

explained to him fairly and clearly and whether he was given a full and

fair chance to defend himself.

33. The learned additional public prosecutor has strongly refuted the

pleas and contentions raised on behalf of the appellant. According to

the learned counsel the modification of charge on 18th August, 2001 did

not prejudice the appellant in any manner, as only the time and place

had undergone the modification and not as to who had committed the

crime and with whose assistance. According to him the charge framed

on 5th April, 1997 stipulated that the appellant on or before 18th April,

1996, near pond, near Approach Road, second Pushta, Old Village,

Usman Pur along with co-accused Israr @ Bachan, Zafar and Ashok

committed murder of Joginder Singh @ Laloo and caused the evidence

of the commission of offence to disappear with the intention of

screening the offender from legal punishment and thereby committed

the offences under Sections 302,201 r/w Section 34 of IPC. Though the

statement of the appellant had been recorded under Section 313 of the

Crl. Procedure Code on 9th August, 1999, however, the charge was

Crl A. 836 of 2001 Page 22 of 68
modified on 18th August, 2001 with the consent of the appellant and

her counsel who admitted that there was error in the charge and that it

needed amendment and that the appellant shall not be prejudiced by

the same. Since, the prosecution did not want to re-examine any of the

witnesses and the appellant did not want to lead any defence evidence,

it was held that no prejudice or miscarriage of justice will be caused

and consequently, the charge was amended on 18th August, 2001

stating that on 17th April, 1996, at about noon time at House No. 12,

Gali No.-1, Arvind Mohalla, Ghonda, Delhi with the common intention

along with Israr @ Bachan @ Bhure, Rashid (absconder) and Ashok

(absconder) committed murder of Joginder @ Laloo and caused the

evidence of offence to disappear with the intention to screen the

offenders from legal punishment and thereby committed offences

punishable under Section 302 and 201 of IPC r/w Section-34 of IPC.

34. The learned additional public prosecutor referred to Section 213

Explanation-(e) stating that if „A‟ is accused of the murder of „B‟ at a

given time and place, the charge need not state the manner in which „A‟

murdered „B‟. The learned counsel also referred to Section 215 of the

Criminal Procedure Code contending that no error in stating either the

offence or the particulars required to be stated in the charge shall be

regarded at any stage of the case as material. It is asserted that in any

case, the appellant was not misled by any such error or omission nor

was there any failure of justice and consequently, on account of

Crl A. 836 of 2001 Page 23 of 68
amendment in the charge on 18th August, 2001, no benefit can be

sought by the appellant on the ground that it has occasioned a failure

of justice. The additional public prosecutor also relied on Section 216

and 217 of the Criminal Procedure Code to contend that there was total

compliance of the provisions and since it has not been established that

there is any prejudice caused to the appellant, no benefit can be sought

by the appellant. Since, the consent of the accused and her counsel

had been taken before amending the charge on 18th August, 2001,

therefore, at the appellate stage, the appellant cannot raise this point of

prejudice and it ought to have been raised before the Trial Court.

35. The learned additional public prosecutor stated that the motive

for murder has been established as it has been proved that the

appellant was known to the deceased. Referring to the statement of the

appellant, it is contended that in reply to question No.9 that Joginder

Singh, deceased, had spent some amount on making additional storey

of the House U-12, Gali No. 1, Arvind Mohalla, Delhi though the

appellant stated that it is incorrect and that she did not know Joginder

Singh, however, FIR 75/96 dated 7th February, 1996, reveals that she

had stated that the deceased Joginder Singh had been coming to her

house for the last two-three years and had been threatening her and

that she has a threat to her life from him. In the circumstances, the

allegation by the appellant that she did not know Joginder is not

correct.

Crl A. 836 of 2001 Page 24 of 68

36. The learned additional public prosecutor contended that the

photocopy of the complaint dated 25th November, 1995 is also

admissible and he relied on Section 65(c) of the Evidence Act.

According to him, PW-8 Rajesh Kumar categorically deposed that on

25th November, 1995, the deceased came to his house at about 5-6 p.m.

and wrote a complaint about the danger to his life and that in case

anything happens, the appellant should be held responsible for it. He

deposed that a photocopy was given to him and his brother Rakesh

Kumar and the original was kept by the deceased Joginder Singh. In

his cross-examination, he had deposed that the letter dated 25th

November, 1995, was addressed to Ilaka Magistrate and other police

officials, which was kept by him in his pocket, however one copy was

given to him and another was given to his brother Rakesh Kumar. He

admitted that there was no mention of Rajesh Kumar and Rakesh

Kumar in the alleged complaint.

37. The learned Addl. Public Prosecutor contended that the post

mortem report, Ex. PW1/A established the time of murder is proximate

to the time of last seen evidence by the brother of the deceased with the

appellant. According to him recoveries from the house of the appellant

shows that the deceased was murdered in the house of the appellant.

Emphasis has been laid on the CFSL report, Ex.PW 14/ F,G & H

showing the matching of blood, recovered from the house of the

appellant with the blood of the deceased. Minor contradictions

Crl A. 836 of 2001 Page 25 of 68
according to him are not material and since these are technical matters

they have to be seen with broad vision. The learned counsel relied on

AIR 1956 SC 116, Willie (William) Slancy V. State of Madhya Pradesh.

38. Reliance has also been placed on the statement of the appellant

under section 313 of Criminal Procedure Code in which she had stated

that she would produce the defense evidence, however, she did not

produce any defense evidence, especially her children who could have

deposed that she was picked up by the police in their presence from the

residence of the appellant and not from the bus stand which is the

version of the prosecuting agency. According to him there is sufficient

evidence to inculpate the appellant and the ration card and warranty

card are only to corroborate the other prosecution evidence. Even if the

ration card and warranty card of the refrigerator are not accepted, the

appellant cannot be exculpated as the other evidence is sufficient to

prove the charge against her. He stated that from the complaint filed by

the appellant it stands proved beyond reasonable doubt that the

deceased had been coming to her for the last two or three years prior to

his death. Therefore even if the ration card and warranty card are not

proved, it cannot be held that the deceased was not known to the

appellant. So long as the appellant knew the deceased the prosecution

version is established. In the circumstances it is asserted that from the

First Information Report registered at the instance of the appellant, the

motive to commit crime by the appellant is established.

Crl A. 836 of 2001 Page 26 of 68

39. The learned counsel also emphasized that the photocopy of the

complaint of the deceased which was produced by his brother is

admissible under section 65 (c) of the Evidence Act and can be acted

upon in view of the testimonies of PW 8 and PW 11. The learned counsel

also contended that the statement of PW 15 SI M.A. Khan that angocha

and maxi were recovered from the house of the appellant on 19th April,

1996 should be ignored as it is nothing but a slip of tongue as has been

observed by the trial Court also. The learned Additional Public

Prosecutor, Mr.Sawhney has relied on (2007) 7 SCC 625, Girja Prasad

(Dead) by LRs v. State of M.P to contend that it is not the law that police

witnesses should not be relied upon and their evidence cannot be

accepted unless it is corroborated in material particulars by other

independent evidence. The presumption that every person acts honestly

applies as much in favour of a police official as any other person.

Reliance has also been placed on (2001) 10 SCC 372, State (Delhi

Administration) v. Dharampal holding that failure to draw accused‟s

attention to inculpatory material to enable him to explain it in

examination of accused under Section 313 by itself does not vitiate the

proceeding, as prejudice, if any caused to the accused must be

established by him. Learned Additional Public Prosecutor has also

relied on AIR 1992 SC 1175, Mulakh Raj etc v. Satish Kumar and Ors

and AIR 1956 SC 116, Willie (William) Slaney Vs. The State of Madhya

Pradesh.

Crl A. 836 of 2001 Page 27 of 68

40. This Court has heard the learned counsel for the appellant and

the learned Additional Public Prosecutor, Mr.Sawhney at length. This is

not disputed that there is no eye witness to the murder of Joginder

Singh by the appellant Smt.Shakuntala, alleged wife of the deceased or

any of the co-accused. The case of the prosecution is based on

circumstantial evidence. While dealing with circumstantial evidence the

onus is on the prosecution to prove that the chain is complete and any

infirmity or lacunae in the prosecution case cannot be cured by a false

defence or plea. The condition precedent which must be fully satisfied

before conviction can be based on circumstantial evidence are as

follows:-

(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) 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) the circumstances should be of a conclusive nature and
tendency;

(4) they should exclude every possible hypothesis except the
one to be proved; and
(5) there must be a chain of evidence so complete 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.

41. The Supreme Court in a number of cases has observed that while

appreciating circumstantial evidence, Court must adopt a very cautious

approach and the conviction should be recorded or upheld only if all the

links in the chain are complete pointing out to the guilt and every

Crl A. 836 of 2001 Page 28 of 68
hypothesis of innocence is capable of being negated on evidence. This

also cannot be disputed that great care must be taken in evaluating

circumstantial evidence and if the evidence relied on is reasonably

capable of two inferences, the one in favour of the accused must be

accepted. The circumstance relied upon must be found to have been

fully established and the cumulative effect of all the facts so established

must be consistent only with the hypothesis of guilt. The Court must be

satisfied of

a. That the circumstances from which the inference of
guilt is to be drawn, have been fully established by
unimpeachable evidence beyond a shadow of doubt.

b. That the circumstances are of a determinative
tendency unerringly pointing towards the guilt of the
accused, and
c. That the circumstances, taken collectively, are
incapable of explanation on any reasonable hypotheses
save that of the guilt sought to be proved against him.

42. The case of the prosecution is based on the theory propounded by

the prosecution that the deceased and the appellant got married in

1980 after falling in love with each other and lived as husband and wife;

the property No.U-12, Gali No.1, Arvind Mohalla, Ghonda was

purchased by the father of the deceased Joginder Singh in his name by

raising the amounts from different persons and the consideration for

the property was neither paid by the deceased nor by the appellant;

somehow the property was transferred in the name of the appellant; the

deceased wanted his half share in the property, hence the property had

Crl A. 836 of 2001 Page 29 of 68
to be sold and the consideration was to be divided between the deceased

and the appellant; the appellant had developed illicit relations with

other persons including Israr who was living in the same house with the

appellant and other persons namely Jaffar and Ashok and the appellant

murdered the deceased in connivance with them so that she does not

have to sell the house and share the sale proceed with the deceased.

43. The first charge was framed on 5th April, 1997 that the appellant

on or before 18th April, 1996 had committed murder of deceased

Joginder Singh, near pond, near approach road, second pushta, Old

village Usmanpur.

44. After the supplementary charge sheet was filed against co-

accused Israr, challan was filed against co-accused Israr @ Bachan @

Bhura @ Rashid son of Chotey and the charge framed on 8th March,

2000 was that Israr on 17th April, 1996 at noon time with Shakuntala,

Jaffar and Ashok, committed murder of Joginder at House No.U-12,

Gali No.1, Arvind Mohalla, Ghonda. Despite framing the charge on 8th

March, 2000 against Israr that he murdered the deceased Joginder

Singh @ Lallu with appellant not near pond, but near approach road,

second Pushta, Old Village Usmanpur, the charge against the appellant

was neither amended nor modified rather the statement of the appellant

was recorded under Section 313 of Criminal Procedure Code and

thereafter the statement of Israr was also recorded under Section 313 of

Criminal Procedure Code on 30th January, 2001 and only after the

Crl A. 836 of 2001 Page 30 of 68
evidence was concluded, the charge was modified against the appellant

on 18th August, 2001 stating that the appellant had murdered Joginder

on 17th April, 1996 at about noon time at House No. U-12, Gali No.1,

Arvind Mohalla, Ghonda in furtherance of common intention with Israr;

Zafar (absconder) and Ashok (absconder).

45. The first link in the prosecution version is that appellant and the

deceased Sh.Joginder were married in 1980 in a temple and it was a

love marriage and after marriage they lived as husband and wife. This is

not disputed that the appellant prior to her alleged marriage with

Joginder was married to Pritam Singh. This has also not been

established that Pritam Singh had died before the alleged marriage of

appellant with deceased Joginder. It has further not been established

that the marriage between the deceased and the appellant had been

dissolved, though a feeble attempt was made by some of the witnesses

by deposing orally about the alleged dissolution of marriage between

appellant and Sh. Pritam Singh took place. However, nothing has been

produced to prove that the marriage between the appellant and her

husband Pritam had been dissolved.

46. PW-8 Rajesh Kumar had deposed that the marriage between the

deceased and the appellant was a love marriage and appellant and

deceased Joginder Singh lived with the family of deceased for 2-3 years

and thereafter he had rented a house at Bhim Gali, Vishwas Nagar.

Besides the oral statement of PW-8 Rajesh Kumar and PW-11 Rakesh

Crl A. 836 of 2001 Page 31 of 68
Kumar that the deceased got married to appellant and it was a love

marriage and they lived together as husband and wife, there is no

cogent reliable evidence produced by the prosecution about their love

marriage and that they lived together as husband and wife. PW-8 and

PW-11 Rajesh Kumar and Rakesh Kumar deposed that after marriage

appellant and the deceased lived with them at 518/1, Karkari road,

Delhi and thereafter they shifted to Bhim Gali in Vishwas Nagar. There

is no evidence that the appellant lived with Joginder deceased at 518/1,

Karkari road, Delhi or that an accommodation was taken on rent in

Bhim Gali, Vishwas Nagar and they resided there or resided as husband

and wife. If the appellant and the deceased had lived at Bhim Gali,

Vishwas Nagar as husband and wife, the prosecution ought to have

produced some evidence on the basis of which it could be inferred that

they lived as husband and wife in a rented accommodation at Bhim

Gali, Vishwas Nagar. Neither the landlord nor any person from Bhim

Gali, Vishwas Nagar who had seen appellant and the deceased living as

husband and wife had been examined by the prosecution to establish

that they lived as husband and wife at Bhim Gali, Vishwas Nagar in a

rented premises. In the opinion of this Court on the basis of evidence

produced it cannot be inferred that the appellant had married the

deceased and lived with him as his wife. The prosecution has not

established even the first link that the appellant and the deceased were

married and lived as husband and wife. It has not been established that

after marriage the deceased and the appellant lived with PW8 and PW

Crl A. 836 of 2001 Page 32 of 68
11 and the father of deceased and thereafter in a rented accommodation

in Bhim Gali. Both the witnesses admitted that there was no child from

the alleged marriage between the appellant and deceased after 1980.

However, it is reflected from the evidence that the appellant got children

after 1980. This is also not the case of prosecution that the children

were illegitimate. These facts completely demolish the prosecution

version that the deceased and the appellant were married in 1980 and

lived thereafter as husband and wife.

47. The next factor in the chain to establish on the basis of

circumstantial evidence by the prosecution is that the house No.U-12,

Gali No.1, Arvind Mohalla, Ghonda was allegedly purchased by the

father of the deceased by paying Rs.50,000 or Rs.52,000/- in his name.

PW-8 Rajesh Kumar had parroted along with his brother Rakesh

Kumar, PW11 that the said house was purchased by Sh.Joginder

Singh, deceased from the money which was given by their father to the

deceased. Surprisingly no document has been produced of any sort

which will show in any manner that the house was purchased in the

name of Joginder Singh in 1991 as has been deposed by PW-11 Rakesh

Kumar. They have also not deposed that the transaction took place in

their presence. If any consideration was paid then to whom the

consideration for the said house was paid is also not established.

Whether any documents were executed by the seller in favor of

purchaser has not been deposed. In his examination PW-11 could not

Crl A. 836 of 2001 Page 33 of 68
divulge the name of the seller from whom the house was purchased by

his brother from the consideration paid by the father of the deceased. In

absence of any document of any type, on bald statements of PW-8 and

PW-11 it cannot be held that the property No.U-12, Gali No.1, Arvind

Mohalla, Ghonda was purchased by the deceased Joginder Singh from

the consideration paid by his father. Even the father who is alleged to

have given the consideration for purchase of the property No.U-12, Gali

No.1, Arvind Mohalla, Ghonda has not been examined. No evidence has

been produced as to from where this amount of Rs.50,000/- to

52,000/- was taken by the father to be paid to the seller of the house in

the name of deceased Joginder Singh. Perusing the evidence of PW-8

Rajesh Kumar, PW-11 Rakesh Kumar, it is apparent that there is no

ring of truth in their testimony in respect of purchase of house by their

father in the name of deceased. It has not been disclosed as to how any

rights were exercised by the deceased as the owner of said house.

Whether the said property got mutated after purchase in the name of

the deceased? Whether he was paying the house tax after purchasing

the property? Whether the electric connection was in his name or

continued in the name of previous owner? Not even a feeble attempt has

been made by the prosecution to ascertain and establish these relevant

facts. Bald testimonies of the brothers of the deceased in the facts and

circumstances is just not sufficient to establish the facts alleged by the

prosecution. Number of police officials had been examined but none of

them had even attempted to address these questions. In these

Crl A. 836 of 2001 Page 34 of 68
circumstances even this link that the house No. U-12, Gali No.1, Arvind

Mohalla, Ghonda was purchased by the father of the deceased in the

name of his deceased son Joginder has been established.

48. The next circumstance as propounded by the prosecution is that

this House No. U-12, Gali No.1, Arvind Mohalla, Ghonda (hereinafter

referred to as disputed house) was transferred by the deceased in the

name of the appellant. Even for this proposition there is no

documentary evidence of any type except the bald statements of Rajesh

Kumar and Rakesh Kumar, PW-8 and PW-11 respectively. This is not

the version of the prosecution that Joginder without executing any

documents started claiming that the house would belong to appellant

as appellant had got married to him and had been living as his wife,

Rather PW-11 had accepted that he had not seen any document

regarding the transfer of the house in favour of Shakuntala. If he had

not seen any document then what was the basis of alleging that the

house was purchased in the name of Joginder Singh and later

transferred in the name of appellant has not been explained and

established. Such testimonies are utterly unreliable and cannot be the

basis of any conviction in the case of circumstantial evidence. The

prosecution has not even attempted to ascertain as to when the

property was mutated, if mutated, in the record of House Tax

department in the name of appellant or what is the basis of alleging

that from the deceased the property was got transferred by the

Crl A. 836 of 2001 Page 35 of 68
appellant in her name. If the property is in the name of appellant or her

mother, then it should have been established as to since when the

property is in the name of the mother of the appellant or appellant. If

the property is in the name of appellant or his mother, as had been

disclosed by the appellant in her complaint against deceased, on the

basis of which an FIR was registered against the deceased under section

506 of IPC, then it should have been explained and established as to

when the property was mutated or transferred in the name of appellant

or her mother. This is not even the case of the prosecution that the

property was got transferred from the deceased in the name of the

mother of the appellant. This also has not been divulged as to in whose

name are the electricity and water connections of the house. Rights in

an immovable property cannot be held to be transferred on the basis of

bald oral statements of brothers of the deceased. From the record of the

trial court it appears that even no investigation has been made by the

prosecution regarding these facts which would have established as to

who has been the owner at the time of death of the deceased and who

was the previous owner of the said property.

49. The other fact alleged by the prosecution to establish that the

house was purchased in the name of deceased and was in his

possession and that he had been exercising rights as an owner is

regarding the construction of two rooms. However, when these two

rooms were constructed and who had constructed has not been proved.

Crl A. 836 of 2001 Page 36 of 68
The prosecution has not examined any independent witness who could

depose and prove about the alleged construction of the rooms by

Joginder @ Lalla except the bald statements of deceased‟s two brothers

who have also not deposed as to when these rooms were constructed;

from where the money was arranged by the deceased; whether they

have any knowledge as to from where the building material was

purchased. This is not the version of the witnesses that the rooms were

constructed in their presence. Rather the tenor of their testimonies is

that they had not been visiting the house of the appellant very

frequently. There is no cogent evidence that the rooms were constructed

by the deceased Joginder in the disputed house. Consequently even this

fact has not been established and the testimonies of PW-8 and PW-11

cannot be relied on to establish these allegations beyond reasonable

doubt. It was for the prosecution to have produced the relevant

documentary evidence which has not even been investigated and

produced nor any cogent reasons given for not producing the same. In

the circumstances it cannot be held that the prosecution has

established that the disputed house was purchased by the father of the

deceased who was a tailor, in the name of his son which was

transferred in the name of appellant and in the house two rooms were

constructed by the deceased. The prosecution has not even tried to

ascertain these relevant facts from any of the neighbors or any other

person in the locality.

Crl A. 836 of 2001 Page 37 of 68

50. Two brothers in their statement had rather deposed that the

consideration for the said house was paid by their father after collecting

the money from different persons. If that was the fact then the

prosecution should have endeavored either to examine the father or any

of those persons who allegedly had lent the money to the father of the

deceased for payment of consideration for purchasing the disputed

property. The very basis of the prosecution version is missing and not

just a few links in the theory of circumstantial evidence.

51. To substantiate the allegation that the deceased was living with

the appellant as her husband, a photocopy of the ration card was

produced by the prosecution, which was exhibited as Ex. PW-5/E. The

said photocopy of the ration card was given by the one of the brothers of

the deceased after his murder and it shows the appellant as the wife of

Joginder Singh. In the details of the members besides the name of the

deceased Joginder Singh, name of Bunty is also mentioned as son of

Joginder Singh, aged 8 years. The alleged ration card was allegedly

issued on 17th November, 1992 on the address of 528/5B, Gali No. 6

Vishwas Nagar, Shahdara. According to PW-8, Sh. Rajesh Kumar, the

deceased and the appellant had shifted after living with them to a

rented house at Bhim Gali, Vishwas Nagar and not to Gali No. 6, House

No. 528/5B. Which is this house and how the ration card was obtained

at this address, has not even been explained. The deposition of PW-11

Rakesh Kumar is also about the deceased and the appellant having

Crl A. 836 of 2001 Page 38 of 68
shifted to Bhim Gali in Vishwas Nagar and not to Gali No. 6 as

stipulated on the said photocopy of the ration card. The address of the

brothers and father of the deceased is 518/1, Karkari Road, Delhi.

From the testimonies of the witnesses it is apparent that a separate

ration card was not made at the address of his father by the deceased.

PW-11 Rakesh Kumar rather deposed that he could not tell about the

ration card of his brother. He could not even tell whether the name of

the appellant was added in their ration card or if his deceased brother

was having a separate ration card for his family. From the deposition of

various witnesses, it has also emerged that the appellant has three

children Bunty, Joshi, and Vandana. From their ages it is apparent that

two of them were born after the alleged love marriage of appellant with

deceased, still two of these children father was not the deceased. One of

the logical conclusion from this is that the appellant did not live with

the deceased as his wife. Appellant has a husband who is alive and she

is not divorced. In the alleged photocopy of the ration card, the name of

only child Bunty is shown, whose father‟s name is shown as Joginder

Singh, the deceased. Admittedly, it is the case of the prosecution that

there were no children from the alleged marriage between Joginder

Singh and the appellant. If in 1992 when the alleged ration card was

made, Bunty was 8 years old, thus he would have been born in the

year 1984 subsequent to the year 1980, when as alleged by the

prosecution the appellant and deceased started living together as

husband and wife, The prosecution witnesses are unable to explain as

Crl A. 836 of 2001 Page 39 of 68
to why only the name of one of the child from the marriage between

Shakuntala and Pritam Singh is shown in the alleged photocopy of the

ration card and not of the other children despite appellant allegedly

living with the deceased as his wife. This is also not the case of the

prosecution that other two children were living somewhere else or with

their natural father or with their maternal Grandmother.

52 Since the photocopy of the alleged ration card, is propounded by

the prosecution, it was for the prosecution to prove it. Why the record

from the ration card office could not be produced, has not been

explained by the prosecution. In Subhash Harnarayanji Laddha

(supra), a zerox copy of the agreement to sell taken from the

Collectorate was produced and this was not established as to at whose

instance the zerox copy was filed with the Collector of the District which

fact had not been established and in the circumstances, the Supreme

Court had given benefit of doubt to the accused and had allowed the

appeal and the conviction and sentence were set aside. This also

cannot be disputed that a document can be received as evidence under

the head of secondary evidence only when the copies made from are

compared with the originals or are certified copies or such other

documents as enumerated under Section 63 of the Evidence Act. A

photocopy of the ration card can be taken as secondary evidence only if

it had been compared with the original or had there been any evidence

so as to ascertain who had got the photocopy from the original ration

Crl A. 836 of 2001 Page 40 of 68
card. The photocopy of alleged ration card was produced by Rajesh

Kumar, however, he has not deposed that he had got the photocopy

from the original ration card. Police witnesses have also tried to depose

that the copy of the ration card was seized from the disputed house of

the appellant which is a false testimony by the prosecution as the copy

of the alleged ration card was given by the brother Rajesh Kumar, PW

8, on 23rd April, 1996 as proved by Ex PW5/D.

53. The photocopy of the alleged ration card could be proved and

would be admissible only in absence of primary evidence. If the original

evidence is not produced on account of failure of the party to file the

same and it is not proved to be valid the same party is not entitled to

introduce secondary evidence of its contents. In Smt. J. Yashoda

(supra), the Supreme Court had held that secondary evidence of the

contents of a document cannot be admitted without non-production of

the original being first accounted for in such a manner as to bring it

within one or the other of the conditions provided for in Section 65 of

the Evidence Act. This is not the case of the prosecution that the

original record of the ration department of the year 1992 has been

destroyed nor any other ground has been made out for production of

this secondary evidence. The argument advanced by the Learned Public

Prosecutor that the photocopy is admissible under section 65 (c) of the

Evidence Act is reflective of non comprehension of the said provision

and ignorance of the record of the Ration Department. Primary evidence

Crl A. 836 of 2001 Page 41 of 68
regarding the ration card is the record of the Ration Department on the

basis of which the Ration Card is issued. Being a certified copy of

record of the department, ration card is admissible under section 74 of

the Evidence Act. However to prove the photocopy of the ration card, the

record from the ration department should have been summoned. No

effort was even made to call any official of the ration department

regarding the alleged ration card. Perusal of the alleged photocopy also

reveals that it does not bear a printed ration card number. Though, the

registration number is given however, the printed/endorsed number is

missing as also the photograph of the head of the family. In Arti

Bhargava (supra), it was held by the Supreme Court that the

genuineness of the photocopies cannot be guaranteed unless there is

evidence that someone had compared the photocopies with the original

or had obtained the photocopies from the original. In The United India

Insurance Company Limited (supra), it was held that production of

photocopy of driving license was not sufficient to prove that the driver

had a valid license and its genuineness was not admitted.

54. The brothers of the deceased on the one hand had shown their

ignorance regarding whether their deceased brother had a separate

ration card and whether the name of the appellant was incorporated in

their ration card, however, on the other hand, Sh. Rajesh Kumar, PW

8, had produced the alleged photocopy of the ration card after the death

of his brother which was also attempted to be projected as seized from

Crl A. 836 of 2001 Page 42 of 68
the house of the appellant by the prosecution witness. In the

circumstances for the foregoing reasons the said ration card Ex. PW-

5/E is not admissible and cannot be relied on to establish that the

appellant was married to deceased Joginder Singh and had lived with

him as his wife.

55. The prosecution cannot rely on the documents which have been

exhibited but which have not been proved as per the requirements of

the provisions of Indian Evidence Act by mere marking the photocopies

as Exhibits in the absence of originals or any other comparison with the

same. Reliance for this can be placed on AIR 1971 SC 1865, Sait

Tarajee Khimchand & Others v. Yelamarti Satyam & Others; (2003) 8

SCC 745, Narbada Devi Gupta v. Birendra Kumar Jaiswal & Others and

(1995) Rajdhani Law Report 286, Sudhir Engineering Co. v. Nitco

Roadways Ltd. In Narbada Devi Gupta (supra), the Supreme Court had

held that mere production and marking of a document as exhibit is not

enough, as execution of a document has to be proved by admissible

evidence. However, where documents produced are admitted by the

signatories thereto and thereafter they are marked as exhibits, no

further burden to lead additional evidence to prove the writing as its

execution survives. In this case, the plaintiff-landlord had averred that

signed blank stamp papers were given to the tenant to conduct pending

litigation in his absence, however, no evidence was led in proof thereof.

The tenant, however, had taken a specific plea of tenancy based on rent

receipts signed by the landlord. The landlord had not disputed his

Crl A. 836 of 2001 Page 43 of 68
signatures nor made any consequential amendment to the plaint nor

had taken the plea of fraud and forgery and in such circumstances it

was held by the Apex court that no further burden of proof was on

defendant to lead evidence to prove writing about the rent receipt and

their execution. However in the present case it was for the prosecution

to lead secondary evidence in accordance with the provisions of

Evidence Act which has not been done and a photocopy of ration card

in the facts and circumstances has not been proved and cannot be

considered. In Sait Tarajee Khimchand & Others (supra), referring to

Order XIII Rule 4 of the Code of Civil Procedure, it was held that mere

marking of a document as an exhibit does not dispense with its proof. A

single Judge of this Court in Sudhir Engineering Co. (supra) had held

in reference to the Original Side Practice Direction 3/74 that when a

document is produced in evidence and is marked as an exhibit, then it

is only for identifying the documents and is not its proof, as proof of the

contents of the documents must be proved and established by

independent evidence.

56. Another factor which discredits the authenticity of the photocopy

of the ration card is that the deceased was arrested in a TADA case and

he remained incarcerated from 1992 to 1995. If the deceased remained

incarcerated from 1992 to 1995, the prosecution has not been able to

establish as to how he could have obtained a ration card in November,

1992. Consequently, on the basis of the photocopy of the ration card, it

Crl A. 836 of 2001 Page 44 of 68
cannot be inferred conclusively that the appellant was married to the

deceased Joginder Singh and that they lived as husband and wife.

57. The next document which is relied on by the prosecution is the

alleged warranty card of Godrej Refrigerator which was exhibited as Ex.

PX. The year of purchase is shown as 1st October, 1995. The said

warranty booklet does not bear the signature of the purchaser.

Though, it gives the address of the disputed house of the appellant,

however, this document cannot be construed as a cogent and sufficient

evidence to establish that Joginder Singh was married to the appellant

and was living in the disputed house with her. This is not disputed that

the deceased Joginder Singh was a TADA detenue from 1992-1995. The

warranty card was not seized from the house of the appellant nor the

refrigerator on which the said warranty card Ex. PX was issued was

recovered or seized or was found in the house of the appellant. PW-5 in

his examination on 7th July, 1999 had deposed that the photocopy of

the ration card and papers relating to purchase of Godrej Fridge were

seized from the house of the accused situated at Arvind Mohalla,

Brahmpuri, Delhi and he had prepared a seizure memo Ex. PW 5/D

which was signed by him at Point „A‟. The statement of the said witness

is palpably incorrect as according to Ex. PW-5/D. These documents

i.e., the photocopy of the ration card and the warranty card were given

by Rajesh Kumar, which is also apparent from Ex. PW-5/D. The

observation of the Sessions Judge that this was on account of a slip of

Crl A. 836 of 2001 Page 45 of 68
tongue cannot be accepted in the facts and circumstances. This is

rather reflective of the manipulation done by the prosecution authority

in the facts and circumstances. This is not the case of the prosecution

that the refrigerator was purchased by the deceased and kept in the

house of the appellant and was disposed of by her. Merely because a

document of a product reveals a particular address, does not mean that

it shows the rights of the purchaser at the address because the address

is not checked by the seller. In this case even this has not been

established as to who had filled the warranty card and on what basis

the address of the appellant was given for warranty of refrigerator. The

least prosecution could have done was to examine seller who had

issued the warranty card. In the opinion of this Court this warranty

card does not establish any version of the prosecution case.

58. The prosecution version is that the appellant was arrested from

the bus terminus, however, who had identified her in a crowded place

and how she had been arrested has not been explained satisfactorily. It

is also highly improbable that if she was trying to flee from Delhi after

allegedly committing the murder of her husband she would not have

any bag or luggage or bus ticket or any other document in her

possession, which would reflect that she was trying to abscond. The

prosecution version is also belied as according to prosecution the

search of the appellant at the time of arrest was carried out by ASI

Veena Sharma at platform No. 38. However, the testimony of PW-13

Crl A. 836 of 2001 Page 46 of 68
Veena Sharma is that on 18th April, 1996, she was working as duty

officer at PS Seelampur and constable Sanjeev had brought a Rukka

and on the basis of Rukka, an FIR was reflected which was Ex. PW-

13/A. She did not depose that she had carried out the search of the

appellant and the articles, as alleged, were recovered from her. This

creates a substantial doubt about the version of the prosecution which

have not been clarified nor established. In the circumstances it cannot

be inferred that the appellant was arrested from the Bus Stand on 23rd

April, 1996. The house of the appellant was opened after her alleged

arrest from the keys, which were in her possession, will also not

inculpate her in any manner nor will show that she was arrested from

the Bus Stand. This is not disputed that the appellant was living in

that disputed house. If she was living in the disputed house, it was

natural for her to have the keys of the house and from the keys

allegedly recovered from her if the house was opened nothing adverse

can be inferred against her. The plea of the learned prosecutor that the

appellant had stated in her statement that she will examine her

children in defense that she was arrested on 19th April, 1996 and she

did not examine them proves that she was arrested on 23rd April, 1996.

This plea is devoid of any legal force. It was for the prosecution to

establish that she was arrested from Bus Stand on 23rd April, 1996. The

lady police official who had carried out her search at the Bus Stand and

article were recovered from her denied the version of the prosecution.

Rather other police witnesses and prosecution witnesses have deposed

Crl A. 836 of 2001 Page 47 of 68
about the alleged recoveries made on 19th April, 1996 from the house of

the deceased even before the disclosure statement was recorded on 23rd

April, 1996. These testimonies which demolish the prosecution case

could not be ignored on the premise that they were slip of tongue and

not very material. This Court on consideration of the entirety of the

evidence find the version of the prosecution about the arrest of the

appellant from the Bus Stand unreliable and it cannot be held to be

established on account of not examining her children by the appellant.

Burden to prove was on the prosecution and the burden of the

prosecution does not shift. The argument of the learned prosecutor

cannot be accepted in the facts and circumstances.

59. Another link propounded by the prosecution is the alleged illicit

relations between the different persons with Shakuntala when Joginder

was in jail in a TADA case from 1992 to 1995. However, the testimony

of PW-8 and PW-11 are contradictory in this regard, as PW-8 had

deposed that he had visited his brother Joginder when he was in jail

whereas PW-11 had deposed that he had never visited the brother in

jail. This is not the case of the prosecution that brothers of the deceased

came to know about the illicit relations of the appellant from his

brother. What is the basis of knowledge of the two brothers of the

deceased about the illicit relations of the appellant and with whom has

not been divulged In any case, on the bald statements of PW-8 and PW-

11, it cannot be inferred that the appellant had developed illicit

Crl A. 836 of 2001 Page 48 of 68
relations with Nasiruddin and other persons. PW 11 who is the star

witness of the prosecution has categorically alleged that the appellant

was having illicit relationships with many persons including Israr the

co-accused. However, the said witness has not even disclosed as to

what is the basis of his deposition that the appellant had developed

illicit relations with number of persons. This is not the version of the

said witness that he had seen her in a compromising position with any

of the person. If that be so, merely deposing that she had developed

illicit relations with number of persons rather reflects the falsity of the

deposition of the prosecution‟s star witness. Who are the other persons

has not been even disclosed. Where they were living has not been

disclosed. Who had seen appellant and other person in compromising

position and doing such acts or indulging in such behavior which would

give reasonable apprehension of illicit relations among them, has been

left to the imagination and surmises and conjecture. This cannot be the

case of the prosecution that whatever is deposed by the brothers of the

deceased who was TADA detenue cannot be impeached and has to be

accepted as truth without any corroboration. In this case even the facts

have not been disclosed and deposed and what is divulged is the

opinion and that too without any basis. Such testimonies cannot be

held to be reliable for any purpose.

60. Also on the basis of disclosure statement of the appellant about

these facts, it cannot be held that they have been established. The

Crl A. 836 of 2001 Page 49 of 68
observations of the Session Court in this regard are based on no

evidence hence it cannot be held that this link has been established.

Similarly, the allegation that another co-accused Israr @ Bachchan @

Bhure and the appellant had developed illicit relations cannot be

accepted merely on the basis of disclosure statement of the appellant.

On the basis of the alleged disclosure statement, nothing was recovered

by the prosecution, which could have established illicit relations

between the appellant and Nasiruddin and Israr. Even this has not

been established that Israr was staying in the disputed house as a

tenant. Where Nasiruddin was staying has not been divulged and

explained. This is no more res integra that a confession made by an

accused person while he is in custody must be excluded from evidence

and that it can be only admissible if it is conformity with the conditions

prescribed by Section 27 of the Evidence Act. The various requirements

of the Section can be summed up as follows:-

(1) The fact of which evidence is sought to be given must be
relevant to the issue. It must be borne in mind that the
provision has nothing to do with question of relevancy. The
relevancy of the fact discovered must be established according
to the prescriptions relating to relevancy of other evidence
connecting it with the crime in order to make the fact
discovered admissible.

(2) The fact must have been discovered.
(3) The discovery must have been in consequence of some
information received from the accused and not by the
accused‟s own act.

(4) The person giving the information must be accused of any
offence.

(5) He must be in the custody of a police officer.
(6) The discovery of a fact in consequence of information
received from an accused in custody must be deposed to.

Crl A. 836 of 2001 Page 50 of 68

(7) Thereupon only that portion of the information which
relates distinctly or strictly to the fact discovered can be
proved. The rest is inadmissible.

61. As observed in Pulukuri Kotayya and Ors. Vs. King-Emperor, AIR

(34) 1947 PC 67 that it can seldom happen that information relating to

the discovery of a fact forms the foundation of the prosecution case. It is

only one link in the chain of proof, and the other links must be forged

in manner allowed by law. Merely on the basis of disclosure statement

of the appellant, it could not be held that there were illicit relations

between the appellant and the accused Nasiruddin and accused Israr.

In any case, accused Israr on the same evidence as in the case of the

appellant has already been acquitted and even no petition seeking leave

to appeal has been filed against the judgment acquitting Israr.

62. The learned prosecutor had relied on the photocopy of the

complaint which was given by the brother of the deceased to the police

authorities after identification of the body of the deceased implicating

the appellant and other in case he does not come back after four or five

days.

63. If the deceased was indeed living in the disputed house with the

appellant, even after threatening her, he would not have left the house

after telling her that he would come back after some time. This rather

negates the version of the prosecution that the deceased was living in

the house of the appellant as her husband. This is also not the case of

Crl A. 836 of 2001 Page 51 of 68
the prosecution that the deceased was turned out by the appellant. The

deposition of the star witness of the prosecution Pw 11 brother of the

deceased about the frequent quarrels between the appellant and the

deceased are also uncorroborated. Though relative witnesses are not to

be treated as untruthful witnesses, however, if from their testimonies, it

is apparent that they are trying to shift or camouflage the real fact then

their testimonies need to be viewed with caution and corroboration of

the same is required. No witness has been examined or the fact

established in any manner to show that the appellant had been living

with the deceased as his wife and that there had been quarrels between

them. Though, this witness has deposed that after the quarrel with the

appellant, the deceased used to live sometimes in the house of his aunt,

however, which aunt, has not been disclosed nor any aunt of the

deceased has been examined to establish the same. The said star

witness of the prosecution PW-11 has also relied on the alleged

photocopy of the written complaint by the deceased, Ex. PY addressed

to PS Vivek Vihar, District Magistrate about the threat to his life from

Appellant, Brahmodevi, Joshi, Bunty and Nasiruddin. Original of

which was allegedly kept by him and photocopy of which were given by

the deceased to his father and the brother. Photocopy of this alleged

complaint has not been proved and reliance can be placed for the

reasons which have been enumerated regarding proof of the alleged

photocopy of the alleged ration card. In any case it has not been

established that the writing on the alleged complaint is of the deceased.

Crl A. 836 of 2001 Page 52 of 68
Though the brothers have orally stated that it was in the handwriting of

the deceased, however, their testimonies are unreliable and in the

circumstances, handwriting and signatures of the deceased ought to

have been established by comparing them with the admitted

handwriting and signature of the deceased. The deceased was a TADA

detenue and his admitted signature and handwriting must be available

in the record of the TADA case.

64. Even in the alleged complaint to the SHO Vivek Vihar, the

deceased did not disclose that the disputed property was purchased by

his father from the funds raised by him and given to him in his name.

the version given is that the appellant was living since 1985 at House

B-20, Bramhpuri, Gali No.4 as his wife. The alleged complaint to the

police stipulates that he did not know that his alleged wife Shakuntala

Devi was already married. It was not disclosed that as to how the

alleged disputed house was transferred by the deceased in her name.

Rather the allegation was made against the mother of Shakuntala Devi,

the appellant that she supplies the girl and the cases regarding supply

of the girl are pending against his mother-in-law. Perusal of Ex. PY, the

alleged photocopy does not have any date under the alleged signatures

of Sh.Joginder Singh. On the left hand side, date is written in English

and 25th November, 1995 is mentioned, underneath which the word

Saturday is also written. The alleged signatures of Sh.Rakesh and

Rajesh appear to be of 17th April, 1976. Why the brother had signed on

Crl A. 836 of 2001 Page 53 of 68
17th April, 1996 when the complaint had already been given on 25th

November, 1995 goes without explanation. Though the alleged

photocopy shows the endorsement of police station Seelampur,

however, none of the police witness have identified or certified that the

endorsement on the photocopy is that of the concerned police station.

In the circumstances, on the basis of Ex. PY, the veracity and

authenticity of which is doubtful, the inculpability of the appellant

cannot be inferred.

65. In order to falsify the statement of the appellant under Section-

313 of the Crl. Procedure Code that she did not know Sh. Joginder

Singh, the prosecution has relied on an FIR dated 7th February, 1996,

recorded on the complaint of the appellant detailing that Joginder Singh

had threatened her to give the property papers of the disputed property

which was in the name of her mother by putting a revolver on her head

leading to registration of FIR under Section 506 of IPC. Having relations

with a person and living with him as his wife after marriage is

substantially different than knowing a person. The entire case of the

prosecution is that the appellant was the wife of the deceased and if a

question has been put to her whether she knew him and if it has been

answered by her in that context that she does not know him, it cannot

be construed against her nor it can be held that her statement is not

correct. In the circumstances on the basis of the FIR filed by the

appellant, her statement u/s 313 of Cr.P.C cannot be impeached by the

Crl A. 836 of 2001 Page 54 of 68
prosecution. The prosecution version is not established merely by

demonstrating that the appellant knew the deceased. It was incumbent

upon the prosecution to establish that there was love marriage between

the deceased and the appellant and they co-habited as husband and

wife from 1980 till 1992 when the deceased was incarcerated in case of

TADA.

66. PW-3 HC Sukhbir Singh in his deposition stated that on 18th

April, 1996 that no lady maxi was deposited by SI M.A.Khan, but it was

instead deposited on 19th April, 1996 along with printed angocha (towel)

and two electrical wires. The said witness denied that whenever SHO

needed the pulandas, they were handed over to him and that they were

tampered with. PW-7 SI Mukesh Kumar the draftsman rather deposed

that when he reached at the spot of disputed property of the appellant,

main door was lying open and all the rooms and kitchen was open. At

that time, he admitted that he had not shown Miani (Parchhatti) in the

site plan prepared by him and had also not shown any point where any

maxi piece or wires were recovered. Even PW-5 Constable, Sanjiv

Kumar had deposed in his cross-examination that case property was

seized in his absence and he did not know the total length of the electric

wire, which was wrapped around the gunny bag having the dead body.

He also admitted that he did not disclose that maxi piece was in torned

condition or any portion was missing. Recoveries of a piece of maxi and

wire also appears to be very doubtful. The piece of maxi was allegedly

Crl A. 836 of 2001 Page 55 of 68
kept in the middle of interfloor room to be discovered by anyone without

any effort. If the appellant had used the maxi to tie around the neck of

the deceased, then why she had to tear a portion of it and to keep it in

her room defy logic. It is not that the piece of maxi which was

discovered allegedly pursuant to the disclosure statement did not have

blood on it. But on comparison with the blood of the deceased the blood

on the maxi did not match. In any case as already held by this Court it

has not been established that the recovery was made pursuant to

disclosure statement as the disclosure statement was made on 23rd

April, 1996 whereas the witnesses Pw 11 and Pw 15 have deposed that

the recoveries were made on 19th April, 1996. Date of recovery as given

by these witness could not be ignored on the ground that it was slip of

tongue. This in any case creates a substantial doubt about the version

of the prosecution. The photograph taken by the prosecution regarding

the piece of maxi when it was recovered speaks volume about the doubt

in the prosecution version. The photograph which is as under shows

that the torn maxi piece has been kept in the middle of interfloor which

does not have any door and no effort seems to have been made even to

conceal and camouflage it in any manner. On the basis of entire

testimonies and the facts and circumstances, it rather appears that the

alleged piece has been planted.

Crl A. 836 of 2001 Page 56 of 68

67. The testimony of PW-11 that he had left the deceased at the

house of the appellant on 17th April, 1996 despite knowing that there

had been a quarrel and threats to his life is highly suspicious. Even

after leaving him on 17th April, 1996 and the deceased categorically

telling him that he would come back by the evening, not enquiring

about him till 19th April, 1996 also casts a doubt about the credibility of

the testimony of PW-11. The various inherent contradictions and the

fact that PW-11 is the brother, in the present facts and circumstances

and on account of various circumstances enumerated hereinabove, the

testimony of the last seen witness appears to be unreliable so as to

Crl A. 836 of 2001 Page 57 of 68
inculpate the appellant. The circumstances as propounded by the

prosecution no doubt creates suspicion against the accused/appellant,

but suspicion by itself, howsoever strong it may be is not sufficient to

take the place of proof and warrants a finding of guilt of the accused.

Reliance for these can be placed on State of Punjab v. Bhajan Singh,

(1975) 4 SCC 472; Mousam Singha Roy v. State of West Bengal (2003)

12 SCC 377, relying on Sarvan Singh Ratan Singh v. State of Punjab,

AIR 1957 SC 637 where it was held that there may be element of truth

in the version of the prosecution against the accused and considering

as whole the prosecution story may be true; but between “may be true”

and “must be true” there is inevitably a long distance to travel and the

whole of this distance must be covered by the prosecution by legal,

reliable and unimpeachable evidence before the accused can be

convicted. The Supreme Court had also held that a degree of agony and

frustration may be caused to the families of the victim by the fact that a

heinous crime may go unpunished, but then the law does not permit

the courts to punish the accused on the basis of moral conviction or on

suspicion alone. The burden of proof in criminal trial never shifts and it

is always the burden of the prosecution to prove its case beyond

reasonable doubt on the basis of the acceptable evidence.

68. The Sessions Court has dealt with the major discrepancies in the

statement of PW-5 and PW-15 as a slip of tongue. Perusal of the

testimonies of these witnesses where they have categorically made

Crl A. 836 of 2001 Page 58 of 68
statements which are not inconsonance with the version of the

prosecution cannot be construed as a slip of tongue. In any case, if

they were allegedly a slip of tongue leading to some ambiguity, it was for

the prosecution to re-examine them and get it clarified. PW-5

categorically deposed that alleged photocopy of the ration card and the

warrantee cards were seized from the appellant‟s house which is

contrary to the prosecution record. This cannot be construed as a slip

of tongue rather it reflects the unreliability of the version of PW-5,

similarly the deposition of PW-15 SI M.A.Khan deposing that the piece

of maxi and electric wire were recovered on 18th April, 1996 and had

been deposited in Malkhana cannot be justified on the ground of a slip

of tongue. These discrepancies which have been ignored by the trial

court as mere slip of tongue rather they go to the root of the matter and

destroys very the basis of the version of the prosecution and cannot be

permitted in the facts and circumstances. In any case such

contradictions or discrepancies are sufficient to create a reasonable

doubt in favour of the accused especially when the motive for murder

and various important links that the deceased was married to the

appellant and they lived as husband and wife and the house was

purchased in the name of the deceased and later on transferred in the

name of the appellant and that the appellant had developed illicit

relations have not been established at all . The discrepancies in the

prosecution version by its different witnesses in our opinion cannot be

termed to be minor discrepancies of a trivial nature.

Crl A. 836 of 2001 Page 59 of 68

69. In the present facts and circumstances whether or not the

appellant was prejudiced on account of amendment in the charge after

the conclusion of evidence and recording of statement of the appellant

under Section 313 of the Criminal Procedure Code. What is to be

considered is whether the appellant was aware of the basic ingredients

of that offence; the main facts sought to be established against her on

account of the change/modification of the charge were explained to her

clearly and she got a fair chance to defend herself. The charge as

framed against the appellant was that she committed the murder of the

deceased Joginder Singh on or before 18th April, 1996 near pond, near

approach, road second pushta, Old Village Usmanpur along with Israr,

Jaffar and Ashok out of whom Jaffar and Ashok were declared

proclaimed offenders. After the statement of the appellant/accused was

concluded and the trial was also over the charge was completely

modified stipulating that on 17th April, 1996 at about noon time at

House No. U-12, Gali No.1, Arvind Mohalla, Ghonda she committed

murder with Israr, Jaffar (absconder) and Ashok (absconder). The plea

propounded on behalf of the defendant is that charge was modified with

the consent of the counsel for the appellant and the appellant admitted

that there was an error in the charge and it need to be amended and

that she would not be prejudiced by the same. The order dated 18th

August, 2001 passed regarding amendment of the charge and that no

prejudice would be caused to her is as under:-

Crl A. 836 of 2001 Page 60 of 68

“Present: Addl.PP for the State.

Accused Shakuntala on bail with Shri
Tyagi, Adv.

Accused Israr in JC with Shri S.K.Raizada Adv.

Heard in respect of error in charge framed against the
acc.Shakuntala. Both the Addl.PP & Defence counsel
submits that there is error & the error in the charge need to
be amended but none of them are prejudiced by the error
and none of them want to re-examine any of the witness
and also accused do not wish to lead DE. I have also seen
the case file. I agree with their submissions that neither the
acc. Is prejudiced nor any miscarriage of justice is caused
to her. Accordingly charge is amended & as per statement
at bar as above regarding re-examination of any witnesses
or examination of any DE, the case is fixed for final
arguments on 1.9.2001.”

70. Perusal of the said order reveals that it had been passed in a

mere mechanical manner. The learned Judge has not even discussed as

to what would be the impact of modification/amendment of the charge.

Though under Section 464 of the Criminal Procedure Code, it is

possible for the appellate or revisional Court to convict the accused for

an offence for which even no charge is framed, but even in such an

eventuality, the Court has to form an opinion that failure of justice

would not occasion. In order to judge whether failure of justice would

not occasion it would be relevant to examine whether the accused was

aware of the basic ingredients of the offence for which he is being

convicted and whether the main facts sought to be established against

him were explained to him clearly and whether he got a fair chance to

defend himself. In Willie (William) Slaney (Supra) it was rather held by

the Supreme Court that serious defect in the mode of conducting a

criminal trial cannot be justified or cured by the consent of the advocate

Crl A. 836 of 2001 Page 61 of 68
of the accused. In the circumstances, on the basis of the order dated

18th August, 2001 passed by the trial Court on the statement of the

counsel for the appellant that no prejudice shall be caused to her, if

there is prejudice caused the same could not be held to be that she

would not suffer any prejudice. The case of the prosecution till the

charge was amended was that she committed the murder on or before

18th April, 1996 near pond, near approach, road second pushta, Old

Village Usmanpur. Surprisingly when the statement of the appellant

was recorded under Section 313 of the Criminal Procedure Code on 9th

August, 1999 on the basis of charge framed on 5th April, 1997 this

aspect was not even put to her. After the charge was modified

stipulating that she murdered the deceased at her house on 17th April,

1986 along with others the statement of the appellant under Section

313 of the Criminal Procedure Code was not even recorded. Even if it is

accepted that no prejudice would have been caused to the appellant on

account of amendment in the charge and the appellant had agreed not

to lead the defence evidence and the prosecution had also agreed not to

lead any further prosecution evidence, in our opinion in the present

facts and circumstances it was incumbent upon the prosecution to put

the changed circumstances and the allegation against the appellant to

her in her statement under Section 313 of the Criminal Procedure Code.

Though it had already been put to her that on 17th June, 1996 the

deceased came to the house of the appellant with his brother Rakesh,

PW-11, and appellant made them sit in front gate at about 12 or 12.30

Crl A. 836 of 2001 Page 62 of 68
whereafter Rakesh, however left but it has not been put to her

categorically that, that was the last time the deceased was seen alive. It

also ought to have been put to the appellant that according to the post

mortem report,Ex. PW1/A deceased had died on 17th April, 1996 at

about 2 or 2.30 PM which is proximate to the time the deceased was

last seen with her. On account of modification of the charge the

prosecution ought to have categorically put this to the appellant and

not putting this, rather not examining the appellant under Section 313

of the Criminal Procedure Code after amendment of the charge would

reflect that the appellant who is an illiterate woman could not be aware

of the basic ingredients of the offence alleged against her on the basis of

circumstantial evidence that the deceased was last seen with her at

about 12 or 12.30 PM and according to the post mortem report he had

died at 2 or 2.30 PM on the same date and the last seen evidence of the

deceased is proximate to his death. The law contemplates that main

facts sought to be established must be explained to the accused clearly

so that he could get a fair chance to defend himself. In the

circumstances this Court is of the opinion that after the charge was

amended the appellant could not be aware of the basic ingredients of

the offence alleged against her and circumstantial evidence on the basis

of which she was being convicted and she did not get a fair chance to

defend herself. In Willie (William) Slaney (Supra) it was held that in

judging the question of prejudice, the fact that absence of charge, or

substantial mistake in it, is a serious lacunae which will naturally

Crl A. 836 of 2001 Page 63 of 68
operate to the benefit of the accused and if there is any reasonable and

substantial doubt that she was reasonably likely to have been, misled

such an accused would be entitled for benefit. In Ranvir Yadav (Supra)

the Supreme Court had held that even in a trial involving the most

gruesome and horrifying mass murder examination of an accused

under Section 313, is not an empty formality. In that case the

accusations against the accused were not specifically put to the

accused in his examination under Section 313 of the Criminal

Procedure Code and the Supreme Court had set aside the conviction of

the accused. In Ajay Singh (Supra) it was held that the questions must

be put in such a way so as to enable the accused to know what he has

to explain, what are the circumstances which are against him for which

the explanation is needed. The whole object of enacting Section 313 of

Criminal Procedure Code is that the attention of the accused should be

drawn to the specific points in the charge and in the evidence on which

the prosecution claims that the case is made out against the accused so

that he may be able to give such explanation as he desires to give. Till

the charge was amended what was put to her was that she murdered

the deceased in connivance with other on 18th April, 1996 near pond

and after amendment the allegations against her became that since she

was last seen with deceased in her house at 12-12.230 PM and as per

the post mortem report he died at about 2-2.30 PM therefore she must

have murdered him. In the circumstances, the inevitable inference in

the opinion of this Court is that the appellant was seriously prejudiced

Crl A. 836 of 2001 Page 64 of 68
in not explaining to her the circumstances after the amendment of the

charge of alleged murder allegedly committed by her in the statement

under Section 313 of the Criminal Procedure Code. No statement was

even recorded after the amendment of the charge after conclusion of the

entire trial and in the circumstances it will not be appropriate to convict

and sentence her.

71. There are reasons in the fact and circumstances that are weighty

and formidable to reject the prosecution version. The arrest of the

appellant from the bus station is doubtful. The Sub Inspector who is

alleged to have searched her had denied the same as she was only

concerned with receiving the rukka and for registering the FIR.

Recovery of the alleged keys of her own house from which the house

was opened pursuant to alleged disclosure statement will also not

inculpate the appellant in any manner. There are contradictions

regarding alleged recoveries pursuant to the disclosure statement, in

any case mere recoveries are very week evidence specially in the present

facts and circumstances so as to inculpate the appellant as basis or

motive is completely missing and is based on the prosecution‟s

surmises and conjectures which is without any evidence, alleging that

property was purchased by father of the deceased by raising the money

in his name. Neither the father, nor any person from whom the alleged

money was taken for paying the consideration of the house has been

produced nor any documents have been produced to show in any

Crl A. 836 of 2001 Page 65 of 68
manner that the house was purchased in the name of the deceased.

There is no evidence that the deceased married to the appellant in a

temple and she lived with him as his wife despite having a husband and

three children. The testimony of the brothers, relative witnesses cannot

be accepted in the present facts and circumstances in the absence of

any cogent deposition even by them as to how they formed an opinion

that the appellant was married to the deceased. No documents were

produced or even tried to be procured to show that property which was

allegedly purchased in the name of the deceased was transferred in the

name of the appellant. Rather the FIR 75/96 filed by the appellant

against the deceased reveals that the property is not in the name of the

appellant but in the name of her mother and if her statement is

accepted on the basis of which FIR under Section 506 of the Indian

Penal Code was registered against the deceased, it was he who had

threatened the appellant to give him the papers of the property which

was in the name of her mother. If the property was in the name of the

mother of the appellant, the prosecution should have made endeavours

to ascertain the same. There is just no evidence as to in whose name

the property was previously and in whose names the property was at

the time of alleged murder. Merely on the basis of bald statements of

the brothers of the deceased it cannot be inferred conclusively that the

prosecution version has been established beyond any reasonable doubt.

The motive of the crime, in the facts and circumstances, the

prosecution has utterly failed to establish and even the CFSL report

Crl A. 836 of 2001 Page 66 of 68
does not implicate the appellant as the recoveries are doubtful. Mere

alleged recovery of the human blood of group-B without any further

specification as blood group-B is very common, in the present facts and

circumstances will not implicate the appellant beyond reasonable

doubts. Also the alleged recoveries itself are doubted as the brother of

the deceased categorically states that the police authorities had gone to

the house of the appellant on 19th, April 1996 and made recoveries

when she was not present which was also stated by PW-15 that he had

deposited the recovered article on 18th April, 1996 in Malkhana. In light

of these major contradiction no reliance can be placed on the recoveries

as they are very suspicious in nature and cannot be construed to be a

mere slip of the tongue. The last seen theory by the brother PW-11 is

also unreliable, in the facts and circumstances and on the analysis of

the evidence on record in any case merely on the basis of the last seen

evidence, the appellant could not be implicated. The prosecution in the

circumstances has utterly failed to establish the complete chain of

events, as not to leave any reasonable ground being inconsistent with

the innocence of the accused. In the totality of the facts and

circumstances its not only that some of the important links in the chain

of circumstantial evidence are missing but in our opinion the entire

chain of events are missing. The trial Court‟s reliance on such weak

evidence which in the present facts and circumstances appears to have

been planted, is unsustainable and thus liable to be set aside.

Crl A. 836 of 2001 Page 67 of 68

72. Therefore, for the foregoing reasons the abovenoted appeal is

allowed and the conviction and sentence of the appellant in the

Sessions Case No.125/2000 State v. Shakuntala arising out of FIR

No.213/1996 Police Station Seelampur under Section 302/34 and

201/34 IPC is set aside and the appellant is acquitted of the charges

against her. The bail bond of the appellant pursuant to order dated

22nd May, 2009 in Crl.M No.919/2003 is discharged and sureties given

on her behalf are also released. Appellant shall be free unless required

in some other case. Copy of this order be also sent to the concerned

authorities.

ANIL KUMAR J.

March 25th , 2011. S.L.BHAYANA J.

„rs‟

Crl A. 836 of 2001 Page 68 of 68