High Court Kerala High Court

Sivan vs State Of Kerala on 31 March, 2010

Kerala High Court
Sivan vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1465 of 2006()


1. SIVAN, S/O. PONNAYYAN, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :31/03/2010

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
                       ***********************
                   Crl.Appeal No.1465 of 2006
                   *****************************
               Dated this the 31st day of March, 2010

                            JUDGMENT

BASANT, J.

i) Is the circumstance leading to the allegation

of patricide against the appellant established by

satisfactory evidence?

ii) Can the circumstances established lead a

prudent mind to a safe conclusion of guilt against

the appellant?

iii) Is the appellant entitled to the benefit of doubt?

iv) Did the court below commit the error of

importing extraneous information, which was

not legally placed before the court in the course

of trial, while attempting to adjudicate the

guilt of the appellant?

These are the questions raised by Ms.V.Shylaja, learned

counsel for the appellant in her attempt to assail the impugned

verdict of guilt, conviction and sentence against the appellant.

Crl.Appeal No.1465 of 2006 2

2. The appellant was the sole accused who faced

indictment. The crux of the charge against him is that the

accused on the night of 4/9/2002 at about 10.45 p.m.caused the

death of his father by ligature strangulation with MO.2 towel in

the workshop where PW3 was working as a mechanic. The

alleged motive is the desperate yearning of the appellant to

somehow get his marriage, which was scheduled to take place on

8/9/2002, postponed.

3. The investigation into this crime commenced on the basis

of Ext.P1(a)F.I.R. registered on the basis of Ext.P1 F.I.S. lodged

by PW1, another son of the deceased, at 7.15 a.m. on 5/9/2002.

The crime was registered under the caption “unnatural death”

under Section 174 Cr.P.C. After completing the investigation, it

was PW13, who filed the final report/charge sheet against the

appellant alleging the commission of the offence punishable

under Section 302 I.P.C.

4. Consequent to committal of the case to the Sessions

Court, cognizance was taken by the Sessions Court. The

accused denied the offence alleged against him and thereupon

the prosecution examined PWs. 1 to 15 and proved Exts.P1 to

P12. MOs.1 to 17 were also marked. The accused took up a

Crl.Appeal No.1465 of 2006 3

defence of total denial. According to him, he had nothing to do

with the unfortunate death of his father. No defence evidence

was adduced – oral or documentary.

5. The learned Sessions Judge, on an anxious consideration

of all the relevant inputs, came to the conclusion that the

prosecution has succeeded in establishing all ingredients of the

offence punishable under Section 302 I.P.C. against the

appellant. Accordingly, the learned Judge proceeded to pass the

impugned verdict of guilty, conviction and sentence. The

sentence of imprisonment for life was imposed on the appellant.

6. Before us, the learned counsel for the appellant

Ms.V.Shylaja and the learned Public Prosecutor Mr.Noble

Mathew have advanced their arguments.

7. The learned counsel for the appellant assails the

impugned verdict of guilt, conviction and sentence on the four

grounds referred to already in paragraph 1 of this judgment.

8. An appellate judgment is and must be read in

continuation of the judgment of the trial court. The trial court

has adverted to all the relevant pieces of oral and documentary

evidence in the impugned judgment. In the impugned judgment,

the trial court has also referred to all matters including charge

Crl.Appeal No.1465 of 2006 4

levelled against the accused as also the examination of the

accused under Section 313 Cr.P.C. It is not necessary, in these

circumstances, for us to attempt to re-narrate such pieces of

evidence and matters that were placed before the court below.

Suffice it to say that the learned counsel for the appellant and

the learned Public Prosecutor have taken us meticulously

through the oral evidence of PWs.1 to 15 and the documentary

evidence, Exts.P1 to P12. Reference to Mos.1 to 17 have also

been made. Our attention has also been drawn to the final

report filed by the police, the charge framed by the court as also

the answers given by the accused in the course of 313

examination .

9. We must at the outset note that this is a case where the

indictment rests solely on circumstantial evidence. The

prosecution has not been able to adduce any direct evidence to

implicate the appellant herein in the trial. They chose to rely on

certain circumstances, which according to them reveal the

complicity of the appellant.

10. It is unnecessary to refer to the specific precedents. It

is trite beyond controversy that in a case resting solely on

circumstantial evidence, the burden is heavy on the shoulders of

Crl.Appeal No.1465 of 2006 5

the prosecution to prove its case beyond reasonable doubt. In a

case of circumstantial evidence, the circumstances must be

established by cogent and satisfactory evidence. Such

circumstances must be strong links in the chain of

circumstances. Together the links must constitute a strong

chain which unerringly points to the guilt of the accused. Such

chain of circumstances must effectively rule out any possible

hypothesis of innocence of the accused. Then and only then can

an accused be found to be guilty of such indictment in a criminal

prosecution.

11. It is not the number of links that matters. It is the

conclusiveness of the inference on the basis of the links in the

chain, that is of crucial significance. Each of such links may

throw open several possibilities and probabilities but what the

court has to consider is the possibilities and probabilities thrown

open after the links form a strong chain. The question is

whether the links together – we mean, the chain, proves the

indictment against the accused or whether it leaves behind scope

for any reasonable doubt. Each link by itself may throw open

several possibilities and probabilities. Benefit of doubt is not to

be conceded on the basis of such possibilities and probabilities.

Crl.Appeal No.1465 of 2006 6

12. Having reminded ourselves of the law relating to

proof of an indictment on the basis of circumstantial evidence,

we shall now proceed to narrate the circumstances which,

according to the learned Prosecutor Shri Noble Mathew, are

made available before the court. We do include some of the

circumstances relied on by him, though there is no material to

assume that the prosecution had relied on any such

circumstances before the court below. Some of those

circumstances have not been accepted by the court below also.

The circumstances are :

1)Motive, which the appellant allegedly entertained

against his father.

2)The fact that the deceased – the father of the

appellant had died on account of ligature

strangulation on the night of 4/9/2002.

3)That the death of the deceased occurred in the

workshop where PW3 is a mechanic and the body of

the deceased was found near that workshop – a little

(100 – 150 metres.) away from the workshop.

Crl.Appeal No.1465 of 2006 7

4) That the appellant and the deceased – father and

son, were seen together by PW1 and PW14 at

about 5 p.m. on that day.

5)PW4, a Police Constable on night patrol duty had

allegedly seen the appellant at about 1.30 a.m. on

5/9/2002 on the public road under circumstances

which generated dissatisfaction in the mind of PW4.

6. There was grease (black) on the clothes, MO.1

series, which the accused was wearing on that

night.

7. The accused, the eldest son of the deceased, did

not participate enthusiastically in the last rites and

rituals which had to be performed consequent to the

death of the deceased, his father.

13. We shall now proceed to consider the seven

circumstances on which the prosecution now wants to place

reliance on. We shall initially consider whether these

circumstances have been established satisfactorily. We shall

later consider whether the proved circumstances are sufficient

Crl.Appeal No.1465 of 2006 8

to generate a safe satisfaction about the guilt of the appellant in

the mind of the court.

14. Coming to the first circumstance, the appellant is the

son of the deceased. The deceased was aged about 60 years.

The appellant was aged about 25 years. The mother of the

appellant, i.e. wife of the deceased had left the deceased and her

children and had allegedly gone away about 15 years back. PW1

is the younger brother of the appellant. The deceased had only

those two male children. PW1 had already got married. He

along with his wife, PW2 – they at the relevant time are aged

about 23 years and 20 years and were residing together in a

separate house. The younger brother appears to have married

earlier than the appellant herein. After the marriage of PWs.1

and 2, it appears that the deceased used to sleep in the house of

his sister and the appellant used to sleep in the shop where he

was working, leaving PWs. 1 and 2 in the house. The marriage

of the appellant had been fixed. It was to take place on

8/9/2002. The appellant along with the deceased was going

round to invite people for the wedding. Even on 4/9/2002, the

evidence of the prosecution witnesses and the very case of the

prosecution is that the appellant along with the deceased had

Crl.Appeal No.1465 of 2006 9

gone to invite the paternal grand-father of the appellant for the

wedding. There is practically no other or better evidence to

indicate or even remotely suggest any strain in the relationship

between the accused and the deceased. The prosecution sets up

a case that the appellant was hard pressed for money. He was

not able to find/raise requisite resources necessary for his

marriage, which was to take place on 8/9/2002. PWs.1 and 2

have broadly indicated the attempts of the appellant to raise

money for performance of his marriage. According to them, he

was hard pressed for money. They have no case that the

appellant had discussed the shortage of cash for the marriage

with them. They have no case that they were in any way

involved in the attempt to raise the amount for the marriage of

the appellant which was scheduled to take place on 8/9/2002.

However, it was the general impression of PWs.1 and 2 that the

gold ornaments have not been purchased and necessary funds

have not been raised for the solemnisation of marriage of the

appellant.

15. From these circumstances, the prosecution wants the

court to assume that there was motive for the appellant to do

away with his father and the ingenious explanation is that the

Crl.Appeal No.1465 of 2006 10

appellant, who had not obtained sufficient money to conduct his

marriage on 8/9/2002, wanted a postponement of his marriage.

To facilitate that – such postponement, the only method which he

could devise was to do away with his father so that the death of

his father would afford sufficient reason/justification for the

postponement of the marriage.

16. To say the least, the theory is bizarre. The learned

counsel for the appellant submits that the imagination of the

investigator is running wild. There is absolutely no evidence

even to remotely indicate that the appellant, whose younger

brother had already got married, had made any attempt to get

the marriage postponed. There is no case for any witness that

the appellant had entertained such a secret desire. At any rate,

the desire, if any, had not been manifested and no one has a case

that there was any indication of such desire of the appellant to

get his own marriage postponed. The court below appears to

have thought that the working of a human mind may be

inscrutable and that if really the accused was hard pressed for

money and he faced the prospect of humiliation before his

prospective bride and people of the locality he may have

Crl.Appeal No.1465 of 2006 11

entertained the desire to do away with his father to enable him

to make use of that circumstance to get his marriage postponed.

17. Except surmises and conjectures, we find absolutely

no tangible evidence which can suggest that the appellant did

entertain such a motive or desire. The appellant is the son of

the deceased. Going by all available indications, there is

nothing to even remotely indicate that he entertained any

motive/animus against his father or that he was planning to get

his marriage postponed for some reason. The theory that he was

waiting to invent reasons to justify postponement of his marriage

and he found that death of his father would be a convincing

reason to postpone his marriage, though suggested by the

prosecution,has no legs to stand on. Even though, this

circumstance has been heavily relied on by the prosecution and

accepted by the learned Judge to a certain extent, we are of the

opinion that this circumstance has not been proved satisfactorily.

There is not a semblance of evidence from relative witnesses,

PWs.1 and 2 or any other to suggest that the accused did want to

get his marriage postponed to any later date to facilitate raising

of money to meet expenses of his marriage. The accused, it

appears, had taken a stand in the course of trial that his

Crl.Appeal No.1465 of 2006 12

marriage had not been fixed also. The evidence of PWs.1 and 2

is sufficient to conclude that the marriage of the appellant was

to take place on 8/9/2002. But we hold that there is absolutely

nothing to indicate that the appellant wanted his marriage to be

postponed and did ever entertain a desire to (and contemplate)

do away his father to facilitate postponement of the marriage.

This circumstance is not proved satisfactorily at all.

18. The second circumstance stands established

convincingly. The inquest report prepared by PW15 to which

PW5 is an attester as also the evidence of PW11, the Doctor who

conducted postmortem examination and issued Ext.P6 and

Ext.P8 postmortem certificates as also the oral evidence of PW12

and Ext.P7 report on the basis of which PW11 issued Ext.P8 do

all clearly show that the deceased had died on account of

ligature strangulation on the night of 4/9/2002. Not a semblance

of doubt is left in our mind about this circumstance. We reckon

this circumstance as proved satisfactorily.

19. The third circumstance relied on by the prosecution is

that the death of the deceased must have taken place in the

workshop of PW3 and the body of the deceased must have been

removed from the workshop to the place where it was found

Crl.Appeal No.1465 of 2006 13

lying – at a distance of about 100-150 metres away from the

workshop by someone. We have evidence to indicate that some

incident had taken place at the workshop where PW3 was a

mechanic. PW3 was not available in the workshop during that

night. Evidence available from the scene mahazar(Ext.P4) as

also the inquest report(Ext.P3) suggest that the workshop was

not kept under lock and key during the night. It appears to be a

small workshop activity where three wheelers were repaired. It

was a thatched shed and the evidence unmistakably conveys that

access into that workshop was available for any one during the

night.

20. That a violent incident had taken place inside the said

workshop is eloquently revealed from the factual perceptions

made by the Investigating Officer at the scene of the crime.

Blood marks were there inside the workshop. The dead body

was found at a place near the workshop. Though there are no

significant external bleeding injuries on the person of the

deceased, there is evidence to show that death occurred due to

ligature strangulation. The possibility of the incident having

taken place inside the workshop is certainly indicated and

suggested by the presence of the blood marks at the scene. Of

Crl.Appeal No.1465 of 2006 14

course it is true that we are unable to find any specific

explanation as to why the body was carried by the miscreant

(whoever he be) from the workshop to a place outside the

workshop if as a matter of fact the murder had taken place inside

the workshop. The court below had adverted to that aspect. The

court was not able to find any positive circumstances to explain

the presence of the dead body at a place away from the

workshop within which indications suggest that the murder must

have taken place. The identification of the precise spot of

occurrence does not appear to be very crucial while considering

this third circumstance relied on by the prosecution. We are

satisfied that the conclusion is safe that the deceased must have

suffered death at or near the workshop. We are unable to

precisely locate whether the murder was caused inside the

workshop and whether the incident had commenced inside the

workshop, but had continued till the place where the dead body

was found. It is also impossible to precisely ascertain whether

the body was removed to the place where it was found by the

miscreants whoever he be from the workshop. Suffice it to say

that we are satisfied that the death of the deceased on account of

ligature strangulation must have taken place at/near the

Crl.Appeal No.1465 of 2006 15

workshop/the place where the dead body was found. This third

circumstance is answered in favour of the prosecution to the

above extent.

21. The fourth circumstance relied on by the prosecution

is that the appellant and the deceased were seen together. PWs

1 and 14 deposed that they had seen the appellant and the

deceased together at about 5 p.m on that evening. It is the

undisputed case that the deceased along with the appellant had

gone to the house of the grandfather of the appellant to extend

invitation for the wedding. There is nothing to show that the

grandfather is alive or that he had met the accused and the

deceased on that day. Seeing the father and son together at 5

p.m, when death must have taken place, according to the

prosecution, late in the night at about 10.45 p.m, cannot

certainly be reckoned as a very important or crucial

circumstance. Moreover the evidence shows that the deceased

and the appellant had returned from the house of the

grandfather and thereafter the appellant had gone to the house

of PW1 and PW2 at about 10 p.m as stated by PW1 and PW2. It

is the common case that the deceased sleeps at the house of his

sister and the appellant sleeps at his place of work. Even though

Crl.Appeal No.1465 of 2006 16

they were seen together at 5 p.m, at 10 p.m when PW1 and PW2

saw the appellant, the deceased was not available with him.

According to the prosecution the deceased was alive at that time.

Moreover, they were not residing together at any place and in

these circumstances the last seen theory cannot have any direct

application to the facts of this case. That the appellant and the

deceased were found together at about 5 p.m in the evening by

PWs 1 and 14 cannot, in any view of the matter, be reckoned as a

relevant incriminating circumstance, in the facts of this case

where death had taken place admittedly after 10 p.m. This

circumstance of PWs 1 and 14 having seen the appellant and the

deceased together at about 5 p.m is accepted. But we are of the

opinion that the value of this circumstance as an incriminating

circumstance against the accused is not much.

22. The fifth circumstance relied on by the prosecution is

that PW4, a police constable on night patrol duty, had seen the

appellant on the public road at about 1.30 a.m on 05.09.2002

(the night of 04.09.2002). According to the prosecution by the

time PW4 saw the appellant at that odd hour, the murder of the

deceased must already have taken place. Except the oral

evidence of PW4, there is nothing tangible to support the version

Crl.Appeal No.1465 of 2006 17

of PW4. According to PW4, another police constable was also

available with him on duty when he intercepted the appellant on

suspicion. The other police constable has not been examined. No

test identification parade has been conducted. Though it is

asserted that PW4 had made a record (noting) of the details of

the appellant in a book/register maintained by him, such register

is not placed before court at all. In these circumstances, the

court below did not believe PW4 and did not choose to accept

and act upon his evidence. If this evidence were proved,

certainly that would have been a relevant circumstance though

the value to be attached to that circumstance as a circumstance

incriminating the appellant for the offence of murder will have to

be considered in depth. But the fact remains that the court

below chose not to accept and act upon the oral evidence of

PW4. The only question now is whether we must take a different

view on the question. We are also of the opinion that the trial

court, which had the advantage of seeing the witness (PW4)

perform in the witness stand, having chosen not to accept and

act upon his evidence, we need not also accept and act upon the

oral evidence of PW4. The uncorroborated testimony of PW4,

which could easily have been corroborated by ocular and

Crl.Appeal No.1465 of 2006 18

documentary evidence, cannot be accepted by us at this

appellate stage, the court below having chosen not to accept the

same. In any view of the matter, we are of the opinion that we

need not reverse this finding of the court below. This

circumstance thus must be held to be not established.

23. The prosecution relies on the sixth circumstance that

there was some black (grease) mark on the clothes M.O1 series

of the appellant. There was the evidence of PW4 also that when

he saw the appellant on that night at about 1.30 a.m, there were

some black marks on his pants. The evidence of PWs 1 and 2

suggest that at the time when the appellant went to the house of

PW1 after coming to know of the death of his father, he was

wearing M.O1 series and there were black (grease) marks on his

pants. Those were washed by PW2 and after washing, there is

no indication of any black (grease) marks on the pants worn by

the appellant, which is one of the items in M.O1 series.

According to PW2, these clothes were left by the appellant when

he went to the house of PW1 in connection with performance of

last rites of the deceased. At that point of time, it appears, the

needle of suspicion was not pointed at the appellant.

Crl.Appeal No.1465 of 2006 19

24. M.O1 series, when it was seized after the incident, did

not admittedly have any black (grease) marks on it. It was not

sent to the expert to ascertain whether there was any black

(grease) marks on it. It is the case of the prosecution that after

washing, there was no black (grease) marks on M.O1 series.

We can safely accept the evidence of PW2 to come to the

conclusion that there were black (grease) marks on the clothes

of the appellant before she washed them.

25. What is the importance of this circumstance? This has

now got to be considered. The scene of the crime is described in

detail in the scene mahazar and the inquest report. It is

significant to note that there is nothing to indicate that there

were any grease present/available at the workshop. Merely

because it was a workshop, significance cannot be attached to

the presence of black (grease) marks on the clothes of the

appellant. We have already noted that except that there were

black marks, there is nothing to authentically conclude that such

black marks were caused by grease. Moreover there is nothing

to indicate that such grease was available in the workshop.

26. It will not be inapposite in this context to note that

even the clothes of the deceased did not have any black (grease)

Crl.Appeal No.1465 of 2006 20

marks. If it is the case of the prosecution that black (grease)

marks happened to be present on the clothes of the accused,

because he was involved in an incident in the workshop, by the

same reason and logic the absence of black (grease) marks on

the clothes of the deceased is crucial. Admittedly there were no

black (grease) marks on the clothes (M.Os 14 and 15) worn by

the deceased which are described in the inquest report. In these

circumstances, even though we find no reason to disbelieve the

evidence of PW2 about the presence of black (grease) marks on

his clothes M.O1 series, we are unable to reckon the same as a

vital or crucial circumstance to suggest that the appellant was

involved in the incident which took place inside the workshop.

This sixth circumstance, though established, cannot hence be

reckoned as a crucial or vital circumstance against the appellant.

27. The court below appears to have reckoned another

circumstance as important. The court below felt that this

circumstance would be admissible under Section 8 of the

Evidence Act. The court below came to the conclusion that the

appellant, the elder son of the deceased, had not taken part in

the funeral rites/rituals of the deceased. The court below came

to the conclusion that the appellant being the elder son must

Crl.Appeal No.1465 of 2006 21

normally have performed those rites. The court below also

appears to have concluded that the mother of the appellant did

not permit him to perform the last rites. The learned counsel for

the appellant argues that it is impossible to ascertain how and

where from, the court below gathered this information. We have

been taken through the entire evidence. We find that no witness

had spoken on this aspect at all. There is nothing in evidence to

show that the mother of the appellant, the estranged wife of the

deceased, had objected to the appellant, the elder son of the

deceased, to perform the last rites. We have also tried to scan

through the entire evidence. We have been taken through the

evidence of PWs 1 and 2 meticulously. The mother of the

appellant, ie. the estranged wife of the deceased has not been

examined as a witness before court. We are unable to locate the

precise source of this information for the court below. We

requested the learned Public Prosecutor to point out the

evidence if any on this aspect. The learned Public Prosecutor

has also not been able to locate any such evidence adduced in

this case about such conduct of the appellant’s mother.

28. Moreover, the evidence reveals that the appellant did,

in fact, take part in the funeral rites/rituals. The evidence of

Crl.Appeal No.1465 of 2006 22

PW2 clearly indicates that M.O1 series clothes were left at the

house of PWs 1 and 2 by the appellant when he went there to

perform the last rites. Of course the prosecution has a case that

the appellant was compelled to take part in the funeral rituals.

This is sought to be inferred from the evidence of PW1, who

stated that on his request the appellant, the elder son of the

deceased, had gone to perform the last rites. The reasons which

prompted the appellant to wait for PW1’s request to take part in

the funeral rites are not according to us so crucial as to draw any

serious adverse inference against the appellant/accused. A son

in grief could also have acted in the manner which the appellant

is alleged to have behaved. At any rate, we are unable to attach

any crucial significance to this seventh circumstance relied on by

the prosecution.

29. After ascertaining the existence/non existence of the

seven circumstances referred above, we shall now consider as to

whether the circumstances proved can in any way point to the

guilt of the accused/appellant safely. We have already adverted

to all the relevant circumstances. We are unable to agree that

there is any circumstance which can satisfactorily connect the

appellant with the crime in question. The totality of

Crl.Appeal No.1465 of 2006 23

circumstances cannot at all generate the requisite satisfaction

beyond doubt that the appellant was responsible for the death of

his father. The circumstances proved cannot lead a prudent

mind to such a conclusion. The challenge raised against the

impugned verdict of guilty, conviction and sentence must, in

these circumstances, succeed. Evidence shows that M.O2 towel

was available at the place where the dead body was found. The

prosecution suggests that M.O2 must have been used for

ligature strangulation. It is significant that there is nothing in

M.O2 to connect the same with the appellant. On M.O2 blood

marks were found and those blood marks were of the same

group as that of the deceased. M.O2 cannot offer any linkage to

connect the accused with the crime. In these circumstances,

that cannot even be reckoned as a relevant circumstance.

30. In the result:

a) This Criminal Appeal is allowed;

b) The impugned verdict of guilty, conviction and the

sentence of imprisonment for life imposed on the

appellant/accused under Section 302 I.P.C is hereby set aside;

Crl.Appeal No.1465 of 2006 24

c) If the appellant’s detention is not required in

connection with any other case, he shall forthwith be released

from custody.

31. The Registry shall forthwith communicate the

operative portion of this judgment to the prison authorities and

the court below for immediate necessary action.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/