High Court Punjab-Haryana High Court

Shokeen Singh vs The State Of Punjab on 27 January, 2009

Punjab-Haryana High Court
Shokeen Singh vs The State Of Punjab on 27 January, 2009
           Crl.A. No.576-DB of 1998                              -1-

                 IN THE HIGH COURT OF PUNJAB AND HARYANA
                            AT CHANDIGARH

                         Crl.A. No.576-DB of 1998

                         DATE OF DECISION: JANUARY 27, 2009


Shokeen Singh
                                                          .....APPELLANT
                               Versus

The State of Punjab
                                                         ....RESPONDENT


CORAM:      HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
            HON'BLE MRS. JUSTICE DAYA CHAUDHARY
                          ---

Present:     Mr.Preetinder Singh Ahluwalia, Advocate,
             for the appellant.
             Mr.Rajesh Bhardwaj, Addl.AG, Punjab,
             for the respondent.
             Mr.Chanchal K.Singla, Advocate,
             for the complainant.
                    ..

SATISH KUMAR MITTAL, J.

Appellant-Shokeen Singh has filed this appeal against his

conviction and sentence passed by the Additional Sessions Judge, Fatehgarh

Sahib vide judgment dated 27.10.1998, for committing the offence under

Sections 302 IPC in Sessions case No.65/10.9.1996 arising from FIR No.29

dated 4.8.1996 registered at Police Station Khamanon. The appellant has

been convicted under Section 302 IPC and sentenced to undergo rigorous

imprisonment for life and a fine of Rs.2000/-, in case of default of payment

of fine, further rigorous imprisonment for a period of six months.

2. In this case, the aforesaid FIR (Ex.PC/1) was registered at 6.45

p.m. on the basis of the statement (Ex.PC) made by Karnail Singh, father of
Crl.A. No.576-DB of 1998 -2-

deceased (Kamaljit Kaur aged 18 years) to SI Harbans Singh (PW10) at

4.30 p.m. on 4.8.1996 in Civil Hospital, Fatehgarh Sahib. In his statement,

Karnail Singh (PW3) stated that he was residing in Village Kheri Naur

Singh. He was having three children. Elder was Darshan Singh, younger to

him was daughter Manjit Kaur and youngest to her was Kamaljit Kaur

(deceased). He further stated that on the date of the occurrence he and his

wife Sukhdev Kaur went to the house of Mehar Singh (PW8) in connection

with the marriage of sister’s daughter of Mehar Singh. His daughter

Kamaljit Kaur was alone in the house. When about 12.30 p.m. he along with

his wife returned from the house of Mehar Singh, he heard noise coming

from his house. When they entered in their house from the door towards the

street, Shokeen Singh accused ran away towards the pucca road through

their outer door. His daughter Kamaljit Kaur was vomiting and she told

them that Shokeen Singh had entered in their house after crossing the wall;

threatened her with dire consequences; grappled with her; and forcibly put

some poisonous medicine in her mouth. He further stated that then they took

their daughter Kamaljit Kaur to Government Hospital, Fatehgarh Sahib and

got her admitted. When the condition of his daughter became serious, she

was referred to Rajindra Hospital, Patiala, but before she was taken to the

said hospital, she had died. He stated that the motive behind the alleged

occurrence was that he and Bhag Singh (father of accused Shokeen Singh)

being from the brotherhood were having strained relations since long and

due to this Shokeen Singh had administered some poisonous substance to

his daughter, as a result of which she died.

3. In this case, the Special Report of the aforesaid FIR was alleged
Crl.A. No.576-DB of 1998 -3-

to have been sent to the Illaqa Magistrate on the same day, which was

received on the next day, i.e., 5.8.1996 at 10.00 a.m. Further, as per the

record, Dr.Balwinder Singh (PW7) sent ruqa (Ex.PK) to the police at 1.10

p.m. intimating that Kamaljit Kaur was brought to the hospital as a case of

suspected corrossive poisoning. In the subsequent ruqa (Ex.PM) sent to the

police at 3.30 p.m., it was mentioned that she had expired at 3.15 p.m.

4. The post-mortem of the deceased was conducted on 5.8.1996

at 11.45 a.m. by a Board consisting of three doctors. Dr. Salinder Kaur

(PW6), who conducted the post-mortem of the deceased, had stated before

the Court that the autopsy of the deceased was conducted by a Board of

three doctors. The post-mortem report of the deceased is Ex.PF. During

post-mortem examination, no injury mark suggestive of struggle was

noticed on face, lips, breasts, neck, thigh, ext. genitalia or elsewhere on

body of the deceased. On P/V examination, it was noticed that there was no

injury mark on thighs, ext. genitalia. Hymen was absent. Introitos admitting

two fingers loosely suggesting habitual of intercourse. Five vaginal swabs

taken from introitus ant.fx.post fornix, left lat.fx. and right lat.fx.,

respectively and sent for chemical examination. The sample of Viscera was

taken and also sent for chemical examination. The probable time between

poisoning and death was given within 6-8 hours and probable time between

death and post-mortem was 24 hours. After going through the reports of the

Chemical Examiner (Ex.PH) with regard to analysis of Viscera and (Ex.PJ)

with regard to vaginal swabs, she opined that the death of Kamaljit Kaur

was due to chlorocompound a group of insecticide, which was sufficient to

cause death in the ordinary course of nature. She further opined that from
Crl.A. No.576-DB of 1998 -4-

the report of the Chemical Examiner (Ex.PJ) vide which semen was found

on Exhibit 1,3 and 5, and also on the vaginal examination of her body, it

could be said with certainty that she was subjected to sexual intercourse

before her death. However, it could not be said whether this sexual

intercourse was with or without her consent.

5. On 7.8.1996, the accused himself surrendered to the police and

after completion of investigation, the challan was filed and charge was

framed against him under Section 302 IPC. The accused pleaded not guilty

to the charge and claimed trial.

6. In support of its case, the prosecution examined 12 witnesses,

including PW6-Dr.Salinder Kaur, PW7-Dr.Balwinder Singh, PW3-Karnail

Singh (complainant), PW4-Sardara Singh, PW8-Mehar Singh and PW10-

Harbans Singh, Investigating Officer, and also exhibited certain documents.

After recording the evidence of the prosecution, the trial Court put all the

incriminating material to the accused while recording his statement under

Section 313 Cr.P.C. The accused pleaded false implication and claimed to

be innocent.

7. After considering the evidence led by the prosecution, hearing

the learned counsel for both the parties and after appreciating the evidence

available on the record ,and coming to the conclusion that the prosecution

has fully proved its case beyond any reasonable doubt, the trial Court

convicted and sentenced the accused under Sections 302 IPC as indicated

above. Hence this appeal.

8. Learned counsel for the appellant submitted that in this case

there is no direct evidence to support the prosecution allegation that the
Crl.A. No.576-DB of 1998 -5-

appellant had administered poison to the deceased. All the three witnesses,

namely, PW3-Karnail Singh, PW4-Sardara Singh and PW8-Mehar Singh

have stated that the deceased told them that the appellant in absence of her

parents, had entered into the house after crossing the wall and he threatened

her with dire consequences. It was also told that the appellant grappled with

her and forcibly put some poisonous medicine in her mouth. The learned

counsel submitted that the statement of these witnesses are totally

inconsistent with the medical evidence brought on record by the

prosecution. In this regard, learned counsel referred to the statement of

PW6-Dr.Salinder Kaur where she had stated that during post-mortem

examination, no injury mark suggestive of struggle, was seen on face, lips,

breasts, neck, thigh, ext. genitalia or elsewhere on body of the deceased. On

P/V examination, it was noticed that there was no injury mark on thighs,

ext. genitalia. Hymen was absent. Introitos admitting two fingers loosely.

The learned counsel also referred to the statement of PW4-Sardara Singh,

where he had stated that he did not notice any injury mark on any part of the

body of deceased Kamaljit Kaur and there was no sign on her body to show

the violence. Learned counsel stated that this evidence clearly indicates that

the appellant did not grapple with the deceased and put any poisonous

substance in her mouth by force.

9. Secondly, learned counsel submitted that there was a delay in

recording the FIR, which clearly suggests that the FIR was ante-timed in

order to rope the appellant in the false case after due deliberations. In this

regard, learned counsel submitted that the alleged occurrence had taken

place on 4.8.1996 at 12.30 p.m. The deceased was immediately taken to the
Crl.A. No.576-DB of 1998 -6-

hospital. The doctor sent ruqa (Ex.PK) to Incharge, Police Station,

Fatehgarh Sahib at 1.10 p.m. informing him regarding the arrival of

Kamaljit Kaur in the Emergency OPD as a case of suspected corrossive

poisoning. After her death, ruqa (Ex.PM) was sent to the police at 3.30 p.m.

wherein it was mentioned that Kamaljit Kaur (deceased) was brought to the

hospital due to poisoning and she had expired at 3.15 p.m. The statement of

the complainant (Ex.PC) was recorded at 4.30 p.m. and FIR was registered

at 6.45 p.m. He further stated that the Special Report was received by the

Judicial Magistrate on the next date, i.e. 5.8.1996 at 10.00 a.m. The Inquest

Report was also prepared on the next date, i.e., 5.8.1996, which was

received by the doctor at the time of post-mortem. While referring to these

facts, learned counsel argued that these facts clearly indicate that the FIR in

question had been ante-timed in order to falsely implicate the appellant for

the offence which was not committed by him. Learned counsel submitted

that the prosecution has given no explanation for the aforesaid delay. Even

HC Avtar Singh, who had delivered the Special Report to the Magistrate,

has not been examined. Learned counsel further pointed out that when the

patient (deceased) was brought to the hospital and was initially treated at

Civil Hospital, Fatehgarh Sahib, the message (Ex.DA) was flashed from

Police Station, Fatehgarh Sahib to Police Station, Khamanon to the effect

that patient Kamaljit Kaur had taken poison and she was admitted in Civil

Hospital, Fatehgarh Sahib. Learned counsel further submitted that in the

Inquest Report itself it was not mentioned that the appellant had grappled

with the deceased and put some poisonous substance in her mouth. Learned

counsel submitted that for the first time the said prosecution version came to
Crl.A. No.576-DB of 1998 -7-

light at the time of post-mortem examination of the deceased as PW7-

Dr.Balwinder Singh in his statement before the Court stated that the version

of the prosecution (that the deceased was given poison by the appellant)

came for the first time in the post-mortem report. Learned counsel submitted

that this is the reason that no case history, no Bed Head Ticket, no case

summary of the deceased was produced by the prosecution. Thus, the

prosecution version was not a spontaneous version and it was concocted at

the time of post-mortem of the deceased and the FIR etc., which were

prepared on the next date, i.e., 5.8.1996 before the conduct of the post-

mortem, were ante-dated, i.e., 4.8.1996.

10. The learned counsel further pointed out that admittedly at Civil

Hospital, Fatehgarh Sahib, doctor recorded the statement of Kamaljit Kaur.

This fact has been admitted by PW8-Mehar Singh in his cross-examination

where he has stated that doctor recorded the statement of Kamaljit Kaur in

writing by his own hand in the emergency Ward in his presence and in

presence of Karnail Singh (father of the deceased). Similarly, PW3-Karnail

Singh has also admitted the said fact that a statement of Kamaljit Kaur was

recorded by the doctor on which the doctor did not obtain his signatures.

But the said dying declaration has been withheld by the prosecution for the

reasons best known to it. When the prosecution has withheld the true

version from the court, the adverse inference should have been drawn

against it under Section 114(g) of the Indian Evidence Act.

11. Learned counsel further argued that as per the medical evidence

available on record, just before her death the deceased was subjected to

sexual intercourse. In her statement, Dr.Salinder Kaur (PW6) had stated
Crl.A. No.576-DB of 1998 -8-

with emphasis that keeping in view the report of the Chemical Examiner

(Ex.PJ) vide which semen was found on Exhibit 1,3 and 5, and also on the

vaginal examination, it could be said with certainty that she was subjected

to sexual intercourse before her death. Learned counsel further submitted

that the Investigating Officer had also stated before the Court that during the

investigation, it came to his notice that the appellant had committed sexual

intercourse with the deceased before her death. During investigation, it also

came to light that appellant Shokeen Singh was having love affair with the

deceased and he used to have sexual intercourse with her. Learned counsel

submits that the prosecution version does not explain this fact, which

creates a reasonable doubt about the whole of the prosecution version.

12. Learned counsel further argued that if the appellant had given

the poisonous substance to the deceased and when the said fact was

narrated by the deceased to her father, the normal reaction of the father

would have been to inform the police immediately, but in the instant case in

spite of the fact that the Police Station was situated near the house of the

complainant, he did not inform the police. The said fact creates a doubt in

the prosecution version. He further pointed out that at one point of time in

his statement before the Court PW3-Karnal Singh had stated that he himself

went to the Police Station to lodge the report at about 12.45 p.m. on foot. He

was all alone when he went to the Police Station. He further stated that

Ajaib Singh, SI, who was Incharge of the Police Station, has recorded his

statement. This version of the witness is contrary to the prosecution case

because as per the prosecution version, the statement of the complainant

was recorded in the hospital by SI Harbans Singh. In cross-examination,
Crl.A. No.576-DB of 1998 -9-

PW3-Karnail Singh had stated that he did not go straight-away to the

hospital and only his wife had gone to the hospital along with his daughter.

This fact, which is a material contradiction, creates a doubt in the

prosecution version and trustworthiness of this witness. The learned counsel

argued that the ocular version of the three prosecution witnesses, i.e., PW3-

Karnail Singh, PW4-Sardara Singh and PW9-Pritpal Singh has not been

corroborated by any other witness or any evidence available on the record.

13. In the last, learned counsel submitted that in this case there is

no direct evidence to the effect that the appellant had forcibly given

poisonous substance to the deceased. The entire case of the prosecution is

based on the circumstantial evidence. He submitted that in such case the

prosecution has to establish a strong motive for committing the alleged

offence, but in this case the prosecution has failed to prove any motive for

committing the alleged crime. As per the prosecution version, the motive for

committing the crime was that there was strained relations between the

complainant and father of the appellant. Learned counsel submitted that as

per the statement of PW3-Karnail Singh, appellant is his real cousin.

Merely because the relations between Karnail Singh and father of appellant

Bhag Singh were strained, it is not probable that the appellant would have

given poisonous substance to the deceased by force after crossing the wall

of the house. Learned counsel submitted that from the evidence it appears

that when the father of the deceased had seen the deceased in a

compromising position with the appellant and when the appellant had run

away from the spot, the father of the deceased might have rebuked his

daughter for having physical relations with the appellant, the cousin of her
Crl.A. No.576-DB of 1998 -10-

father Karnail Singh, due to which she might have committed suicide and

later on, on the next date the alleged version was concocted by ante-timing

the FIR.

14. On the other hand, learned State counsel, while relying upon

the statements of the prosecution witnesses, out of whom two are

independent witnesses, the reports of the Chemical Examiner as well the

opinion of Dr. Salinder Kaur (PW6) that the death was due to poison,

contended that the trial Court has proved beyond any reasonable doubt that

the appellant had committed the murder of Kamaljit Kaur, therefore, he has

rightly been convicted and sentenced for the offence punishable under

Section 302 IPC.

15. After hearing the counsel for the parties and going through the

evidence led by the prosecution, including the defence of the appellant, and

other documents available on the record, we are of the opinion that in this

case the prosecution has failed to prove the allegations beyond a reasonable

doubt that the appellant had threatened Kamaljit Kaur (deceased) with dire

consequences, grappled with her and forcibly put some poisonous substance

in her mouth.

16. From the medical evidence available on the record, it has been

established that Kamaljit Kaur (deceased) had died due to consumption of

chlorocompound poison. Now the question for determination is whether the

appellant had poured poisonous substance in the mouth of Kamaljit Kaur

(deceased) by force in the manner as alleged or she herself had consumed

the same and committed suicide. In this case, there is no direct evidence for

proving the fact that the appellant had given the poisonous substance to the
Crl.A. No.576-DB of 1998 -11-

deceased by force. In order to prove that the appellant gave poisonous

substance to the deceased by force on the day of the occurrence, the

prosecution has examined three witnesses, namely, PW3-Karnail Singh

(father of the deceased), PW4-Sardara Singh (a resident of the village) and

PW8-Mehar Singh (friend of PW1-Gurmail Singh). All these witnesses

have stated that when they reached in the house of Karnail Singh, they saw

that Kamaljit Kaur (deceased) was vomiting while lying on the cot. She was

crying that Shokeen Singh son of Bhag Singh (appellant) had administered

some poisonous medicine to her forcibly after he had grappled with her.

These witnesses further stated that a Kirpan, a green colour dupatta and a

glass containing the poisonous medicine, were lying near the cot. From the

statements of these witnesses, it is clear that they had not seen appellant

Shokeen Singh putting some poisonous substance forcibly in the mouth of

the deceased. Their version is that the deceased was saying that after

crossing the common wall, the appellant threatened and grappled with her

and forcibly put some poisonous medicine/substance in her month. There is

a material contradiction in the statement of PW3-Karnail Singh and the

prosecution version. As per the statement of PW3-Karnail Singh, after the

alleged occurrence, he went to the Police Station to lodge the FIR, whereas

his wife had gone to the hospital along with his daughter. He has

categorically stated that he did not straight-away go to the hospital. He has

further stated that Ajaib Singh, SI (PW5), who was Incharge of the Police

Station, had recorded his statement. On the other hand, SI Harbans Singh

had stated that he had recorded the statement of PW3-Karnail Singh in the

hospital on the basis of the FIR (Ex.PC/1) was registered. In our opinion,
Crl.A. No.576-DB of 1998 -12-

this is a material contradiction which reflects on the truthfulness of the

statement of this witness. Further, this version given by all the three

witnesses is not only improbable but is also inconsistent with the medical

evidence. If the appellant had grappled with the deceased and forcibly put

some poisonous substance in her mouth, then certainly there would have

been some injuries on the body of the deceased. If a person is putting by

force some poisonous substance in the mouth of a person, normally such

person would obstruct the person from giving him poisonous substance by

force. In this case, as per the prosecution version, it is not only that the

poisonous substance was given forcibly but before doing so the appellant

had grappled with the deceased. As per the medical evidence, there was no

injury mark on the body of the deceased.

17. In addition to the above material inconsistencies, there are other

circumstances which go against the prosecution version. Admittedly, PW3-

Karnail Singh and PW8-Mehar Singh had admitted in their cross-

examinations that when Kamaljit Kaur (deceased) was lying in the hospital,

the doctor, who was treating her, had recorded her statement in writing. But

the said statement of the deceased, which could have been best piece of

evidence being her dying declaration, has been withheld by the prosecution

for the reasons best known to it. The argument of the learned State counsel

that PW6-Dr.Salinder Kaur in her statement had stated that at 1.10 p.m.

when Kamaljit Kaur (deceased) was brought to the hospital and when she

was conscious she was saying that she was forced to consume some

corrossive poison alleged to have been given by Shokeen Singh (appellant),

cannot be accepted because the said witness never attended the patient when
Crl.A. No.576-DB of 1998 -13-

the patient was brought to the hospital. She had only conducted the post-

mortem examination. Not only this, the prosecution has also not placed on

record the patient’s case history, Bed Head Ticket and case summary of the

deceased. It seems that those documents were not produced because those

might have gone against the prosecution. Further, when the patient was

brought to the hospital and was initially treated at Civil Hospital, Fatehgarh

Sahib, the message (Ex.DA) was flashed from Police Station, Fatehgarh

Sahib to Police Station, Khamanon to the effect that patient Kamaljit Kaur

had taken poison and she was admitted in Civil Hospital, Fatehgarh Sahib.

18. There is another important fact which further creates a doubt in

the prosecution version, i.e., the prosecution has not explained at all the

evidence came on the record about the fact that just before her death the

deceased was subjected to sexual intercourse. PW6-Dr.Salinder Kaur in her

statement in the Court had stated that after receipt of the report of the

Chemical Examiner and other factors noticed at the time of post-mortem

examination, she could say with certainty that before her death Kamaljit

Kaur (deceased) was subjected to sexual intercourse. Further, PW10-SI

Harbans Singh, Investigating Officer had stated before the Court that during

the investigation, it came to his notice that the appellant had committed

sexual intercourse with the deceased before her death and also that he was

having love affair with the deceased and he used to have sexual intercourse

with her. The non-explanation of the said fact by the prosecution creates a

reasonable doubt about the happening of the occurrence in the manner as

narrated by the prosecution witnesses.

19. In the instant case, the prosecution version rests only on the
Crl.A. No.576-DB of 1998 -14-

circumstantial evidence. In such cases, the prosecution has to establish a

strong motive for committing the alleged offence. In the present case, the

alleged motive is that PW3-Karnail Singh (complainant) and father of the

appellant were having strained relations. It has come on record that the

complainant and the appellant are cousins (as fathers of both of them were

real brothers). It has also come on record that the house of the appellant is

adjoining the house of the complainant having a common wall in between

them. In our opinion, the alleged motive does not seem to be probable that

merely because fathers of the appellant and complainant were having

strained relations, the appellant would give poisonous substance to his

daughter by force. Further, the alleged motive loses its significance when

during the investigation it has come on record that the deceased and the

appellant were having love affair and the appellant used to have sexual

intercourse with the Kamaljit Kaur (deceased). In view of the above-said

weak motive, which even has not been proved by examining any witness,

the prosecution version appears to be doubtful that the appellant had put

some poisonous substance by force in the mouth of the deceased.

20. There are some other important facts available on the record of

the case which clearly indicate that in this case the FIR was ante-timed in

order to rope the appellant in the false case after due deliberations.

Undisputedly, the occurrence had taken place on 4.8.1996 at 12.30 p.m. The

deceased was immediately taken to the hospital. The ruqa (Ex.PK) was sent

to Incharge, Police Station Fatehgarh Sahib at 1.10 p.m. giving information

about the arrival of Kamaljit Kaur in emergency Ward as a case of

suspected corrossive poisoning. After her arrival, looking into her serious
Crl.A. No.576-DB of 1998 -15-

condition, she was referred to Rajindra Hospital, Patiala vide slip (Ex.PL)

at 2.15 p.m. After her death at 3.30 p.m., another ruqa (Ex.PM) was issued

mentioning the death of Kamaljit Kaur due to poisoning. Thereafter, the

statement (Ex.PC) of PW3-Karnail Singh (complainant) was recorded at

4.30 p.m. and FIR was registered at 6.45 p.m. Undisputedly, the Special

Report was received by the Judicial Magistrate on the next date, i.e.

5.8.1996 at 10.00 a.m. In this case, the Inquest Report (Ex.PA), though

shown to have been prepared on 4.8.1996, but it was received by the doctor

only on 5.8.1996 at 8.40 a.m. along with application (Ex.PG) for

constitution of the board for the purpose of conducting post-mortem of the

deceased. It is interesting to note that in the Inquest Report, the prosecution

version, which was given in the statement (Ex.PC) of the complainant,

which was recorded at 4.30 p.m. on 4.8.1996, has not been mentioned at all.

In the entire Inquest Report (Ex.PA), it has not been stated that the deceased

was given the poisonous substance by force by the appellant. PW7-

Dr.Balwinder Singh, who attended the patient and conducted the post-

mortem of the deceased, has categorically stated that before the post-

mortem of the deceased, the prosecution version that the deceased was

given poisonous substance by the appellant by force, did not come to their

notice. These facts, in our opinion, indicate that in this case the FIR was

ante-timed. The Supreme Court in Meharaj Singh v. State of U.P., 1994(5)

SCC 188 which has been followed in Thanedar Singh v. State of M.P., 2002

(1) SCC 487, has observed as under:-

“FIR in a criminal case and particularly in a murder case is a
vital and valuable piece of evidence for the purpose of
appreciating the evidence led at the trial. The object of insisting
Crl.A. No.576-DB of 1998 -16-

upon; prompt lodging of the FIR is to obtain the earliest
information regarding the circumstances in which the crime
was committed, including the names of the actual culprits and
the parts played by them, the weapons, if any, as also the names
of the eye-witnesses, if any. Delay in lodging the FIR often
results in embellishment, which is a creature of an afterthought.

On account of delay, the FIR not only gets bereft of the
advantage of spontaneity, danger also creeps in of the
introduction of a coloured version or exaggerated story. With a
view to determine whether the FIR was lodged at the time it is
alleged to have been recorded, the courts generally look for
certain external checks. One of the checks is the receipt of the
copy of the FIR, called a special report in a murder case, by the
local Magistrate. If this report is received by the Magistrate late
it can give rise to an inference that the FIR was not lodged at
the time it is alleged to have been recorded, unless, of course
the prosecution can offer a satisfactory explanation for the
delay in despatching or receipt of the copy of the FIR by the
local Magistrate. Prosecution has led no evidence at all in this
behalf. The second external check equally important is the
sending of the copy of the FIR along with the dead body and its
reference in the inquest report. Even though the inquest report,
prepared under Section 174 Cr.P.C., is aimed at serving a
statutory function, to lend credence to the prosecution case, the
details of the FIR and the gist of statements recorded during
inquest proceedings get reflected in the report. The absence of
those details is indicative of the fact that the prosecution story
was still in an embryo state and had not been given any shape
and that the FIR came to be recorded later on after due
deliberations and consultations and was then ante-timed to give
it the colour of a promptly lodged FIR. In our opinion, on
account of the infirmities as noticed above, the FIR has lost its
value and authenticity and it appears to us that the same has
been ante-timed and had not been recorded till the inquest
Crl.A. No.576-DB of 1998 -17-

proceedings were over at the spot by PW8.”

21. As per the aforesaid judgment, there are two checks to ascertain

the fact whether an FIR was ante-timed or not. In the present case, if we

apply both the checks, then it appears that the FIR was not lodged at the

time it was alleged to have been registered. In this case, the Special Report

was received by the Judicial Magistrate on 5.8.1996 at 10.00 a.m. HC Avtar

Singh, who had delivered the Special Report to the Magistrate, has not been

examined to give satisfactory explanation for the delay in delivery of the

Special Report by the Judicial Magistrate. The Inquest Report though shown

to have been prepared on 4.8.1996, does not contain the detail of the FIR,

gist of the statement recorded and the fact that the appellant had grappled

with the deceased and put some poisonous substance in her mouth. Thus

from the above facts it appears that the FIR was recorded later on after due

deliberations and consultations, and was then ante-timed to give colour to

the prosecution case. This fact of ante-timing the FIR creates a strong

reasonable doubt about the false implication of the appellant while twisting

the version that the appellant had grappled with Kamaljit Kaur (deceased)

and forcibly put some poisonous substance in her mouth.

22. In view of the aforesaid facts and circumstances, whether the

appellant is entitled for the benefit of a reasonable doubt. In administration

of criminal justice, an accused is presumed to be innocent unless such a

presumption is rebutted by the prosecution by producing the evidence to

show him to be guilty of the offence with which he is charged. In cases

where the Court entertains reasonable doubt regarding the guilt of the

accused, the benefit of such doubt should go in favour of the accused. While
Crl.A. No.576-DB of 1998 -18-

coming to such conclusion, the case of the prosecution must be judged as a

whole having regard to the totality of the evidence. The Court may doubt

the guilt of the accused resting on direct or circumstantial evidence or on

confessional evidence. The evidence of the eye-witness may not inspire

confidence for diverse reasons and the benefit of doubt may be given to the

accused. The principle of giving the benefit of doubt to the accused operates

only in those cases where the evidence is extremely evenly balanced either

for or against the accused and the conduct of the accused is equally

consistent with his guilt as well as with his innocence: where the reliance

cannot be placed on the prosecution evidence because of its doubtful

character; where the circumstantial evidence is capable of two

constructions, one in favour of the accused and another against him; and

where doubts are entertained as who is falsely implicated and who is not.

Keeping in view the said principle and various doubts, as noticed herein-

above by this Court in the prosecution version and evidence, we are of the

opinion that in the facts and circumstances of the case the appellant

deserves the benefit of doubt. Thus, we hold that the prosecution has failed

to prove the alleged guilt against the appellant beyond reasonable doubt.

23. In view of the above, the appeal is allowed, the conviction and

sentence awarded by the trial court are set aside and the appellant is

acquitted of the charges.



                                     (SATISH KUMAR MITTAL)
                                              JUDGE



January 27, 2009                       ( DAYA CHAUDHARY )
vkg                                           JUDGE