High Court Punjab-Haryana High Court

State Of Punjab vs Baljit Rai And Others on 5 October, 2009

Punjab-Haryana High Court
State Of Punjab vs Baljit Rai And Others on 5 October, 2009
            IN THE HIGH COURT OF PUNJAB & HARYANA AT
                          CHANDIGARH

                                     Crl. Appeal No. 401-DBA of 2001
                                     Date of Decision: 5.10.2009.

State of Punjab                                            --Appellant

                         Versus

Baljit Rai and others                                      --Respondents


CORAM:- HON'BLE MR.JUSTICE MEHTAB S. GILL.
        HON'BLE MR.JUSTICE JITENDRA CHAUHAN.

Present:-   Mr. Satinder Singh Gill, Addl. A.G., Punjab.

            Ms. Baljeet Mann, Advocate with
            Mr. Anmol Partap Singh Mann, Advocate.

            Mr. Atul Lakhanpal, Sr. Advocate with
            Mr. Arjun Lakhanpal, Advocate and
            Mr. S.C. Chhabra, Advocate for revision petitioner.

            ***

MEHTAB S. GILL.J (ORAL)

This is an appeal against the acquittal of Sharif Masih son of

Lakha, Raj Kumar @ Raju son of Nawab Masih, Baljit Rai son of Sharif

Masih, Sarban Singh son of Sultan Singh by the learned Sessions Judge,

Ferozepur vide his order dated 1.9.2000. Learned counsel for Lachman

Singh son of Sultan Singh and Ruldu son of Satnam Singh has stated that

both have died, thus the appeal against them has abated.

Criminal Revision No. 119 of 2001 filed by Joginder Masih-

complainant against the same judgement dated 1.9.2009 acquitting the

respondents is also being disposed of by this judgement.

The prosecution case is that on 31.5.1995 ASI Rajnish Kumar

after receiving the medico legal report of Sheedo, Kala and Joginder

reached Civil Hospital, Kot Isekhan and made an application to the doctor

on duty as to whether the statement of Sheedo, Kala or Joginder could be
Crl. Appeal No. 401-DBA of 2001 -2-

recorded. The duty doctor opined that all three who were injured, were not

fit to make a statement. ASI Rajnish Kumar on 1.6.1995 again went to Civil

Hospital Kot Isekhan and moved an application Ex. PG. Doctor vide his

endorsement Ex. PG/1 declared Sheedo and Joginder fit to make statement.

Statement of Joginder was recorded. Joginder stated that on 31.5.1995 he

along with his sister-in-law Sheedo wife of Chanan Masih and his brothers

Kala and Chanan Masih were standing in front of the door of their house

and were talking to each other at about 7.30 P.M. Respondents/accused

Baljit Rai son of Sharif Masih armed with Kirpan, Sharif son of Lakha

armed with Kirpan, Raju son of Nawab armed with gandasi, Sarban son of

Sultani armed with gandasi, Lachhman son of Sultani armed with Sua and

Ruldu son of Sultani armed with dang came there. Respondent/accused

Sharif raised a lalkara that Chanan Masih should not get away and he should

be taught a lesson for installing a Govt. handpump in the graveyard.

Thereafter, Raju gave a gandasi blow to Joginder which hit on the middle of

his left upper arm. Ruldu gave two dang blows which hit Joginder on his

left elbow and on the back of the lower part of his right fore-arm. Baljit

gave a kirpan blow to Sheedo which hit her in the middle of the forehead.

Raju gave a gandasi blow to Sheedo which hit her on the right side of her

head. Ruldu gave a dang blow to Sheedo which hit on her right eye.

Lachman gave a sua blow which hit on the left parietal region of Kala

Singh. Sarban gave two gandasi blows which hit on the lumbar area and

behind the right ear pinna of Kala Singh. Chanan Masih saw the occurrence

while hiding behind a wall.

The motive for the commission of the offence was that Chanan

Masih, who had been elected as a member panchayat wanted to install a
Crl. Appeal No. 401-DBA of 2001 -3-

Govt. handpump in the graveyard of the village. The respondents/accused

were objecting to this. They wanted to install the handpump in the basti

abadi area. Thereafter, Chanan Masih took Sheedo, Kala Singh and

Joginder to Civil Hospital, Kot Isekhan, where they were medically

examined.

The prosecution in order to prove its case brought the following

witnesses in to the witness box:

Dr. Pritam Singh Sauna as PW1, Dr. Ajit Singh as PW2, Dr.

V.J.S. Dhillon as PW3, Dr. Tejinder Kumar Gupta as PW4, Dr. Raman

Sharma as PW 5, Hari Krishan Singh, Patwari as PW6, HC Karamjit Singh

as PW7, Dr. Rashpal Singh as PW8, Dr. Mohinder Pal as PW9, Mr. Baljit

Singh, DDPO as PW10, Joginder son of Rashid as PW11, Kala son of

Rashid as PW12, C. Soba Singh as PW 13, ASI Sucha Singh as PW 14, ASI

Rajnish Kumar as PW 15 and SI Devinder Singh as PW 16.

Learned counsel for the State has argued that FIR Ex. PAA was

promptly lodged. The main concern of Chanan Masih was to first see the

condition and take care of Sheedo (deceased), Kala PW 12 and Joginder PW

11, who had been injured.

The Investigating Officer ASI Rajnish Kumar recorded the

statement of Joginder after getting a certificate from the doctor that he was

fit to make a statement. Joginder PW 11 and Kala PW 12 have corroborated

the statement of Sheedo wife of Chanan Masih, who had given her

statement which should be read as a dying declaration. Joginder PW 11 and

Kala PW 12 are stamped witnesses, as they also were injured in the

occurrence.

Crl. Appeal No. 401-DBA of 2001 -4-

Dr. Ajit Singh PW 2 had declared all the injured witnesses unfit

to make a statement on 31.5.1995. It was on the next day i.e. On 1.6.1995 at

8.30 A.M that the FIR came into existence. No special report was sent

earlier because it was a case under sections 324/325 IPC.

Learned counsel for the respondents/accused have argued that

the dying declaration Ex. PLL of Sheedo should not be taken into

consideration.

Statement Ex.PLL is under Section 161 of Cr.P.C. It is not signed or thumb

marked. Never did the doctor give his opinion that Sheedo was fit to make

a statement.

Chanan Masih saw the occurrence and he could have lodged

the FIR in the night itself when ASI Rajnish Kumar PW 15 had come to the

hospital. Doctor Ajit Singh PW 2 had opined that Sheedo, Joginder and

Kala were not fit to make a statement. The delay in lodging the FIR was for

the reason that consultation and confabulations were taking place between

the complainant party to falsely implicate the respondents/accused. Chanan

Masih infact was not present at the place of occurrence.

We have heard learned counsel for the parties and have perused

the impugned judgement and the record.

There are discrepancies in the medical evidence and the ocular

account. The alleged injuries inflicted on the person of the deceased and the

injured witnesses are as under:-

” On 31.5.1995 PW2 Dr. Ajit Singh, SMO, Incharge, PHC,

Daroli Bhai while posted as SMO, PHC Kot Ise Khan medicolegally

examined Sheedo wife of Chanan Masih and found the following injuries on

her person:-

Crl. Appeal No. 401-DBA of 2001 -5-

1. Incised wound 8 cms x 1 ½ cms x bone deep on front of
middle of forehead in upper part. Longitudinally just
crossing the hair line. The wound was profusely
bleeding on examination.

2. Swelling 5 cms x 3 cms on right parietal area of head, 5
cms above pinna of right ear.

3. Contusion with swelling 2 cms x 2 cms on lower part of
eye lids of right side.

Injuries no.1 and 2 were kept under observation while injury

no.3 was declared simple in nature. After X-ray examination injuries no. 1

and 2 were declared grievous in nature. This witness has proved the M.L.R

in respect of Sheedo being Ex.PB and pictorial diagram showing the seat of

injuries as Ex.PB/1. He has also given his opinion Ex. PB/2, vide which he

declared injuries no.1 and 2 as grievous in nature on the basis of X-ray

report Ex.PA and skiagrams Ex.PA/1-2.

On the same day this witness also medico legally examined

Kala Singh at 8.30 PM and found the following injuries on his person:-

1. Swelling 6 cms x 5 cms on left parietal area of head.

Bleeding from the left ear was present and continuous.
Patient was semi conscious and did not speak.

2. An abrasion 6 cms x 2 cms on lumbar area of back.

3. Swelling 3 cms x 1 cm behind right ear pinna.

Injury no.1 was kept under observation by this witness while

injuries no.2 and 3 were declared simple in nature. He has also proved the

carbon copy of the MLR in respect of Kala Singh as Ex.PC and pictorial

diagram showing the seat of injuries as Ex.PC/1. After receipt of surgical

specialist opinion Ex.PD, Dr. Ajit Singh declared injury no.1 as grievous in

nature vide his endorsement Ex.PD/1.

On the same day Dr. Ajit Singh medico legally examined

Joginder at 9.10 PM and found the following injuries on his person.
Crl. Appeal No. 401-DBA of 2001 -6-

1. Incised wound 2 cms x 1/10 cm x muscle deep on outer
side of middle of left upper arm.

2. Swelling with contusion 3 cms x 2 cms on outer side of
left elbow.

3. Pinkish contusion 3 cms x 2 cms on back and lower part
of right forearm.”

In the testimony before the court Joginder PW 11 and Kala

Singh PW 12 have given a different version regarding the injuries inflicted

on them and deceased Sheedo.

Both Joginder PW 11 and Kala Singh PW 12 and in the alleged

dying declaration of Sheedo are silent regarding the role of Chanan Masih,

who was the prime target of the respondents/accused. If, Chanan Masih had

been present, respondents/accused would not have spare him as he was the

one they had a grudge against. If, Chanan Masih had been present, he

would have lodged the report before it came into existence on the next day

on the basis of statement of Joginder.

It is admitted by the prosecution witnesses that Chanan Masih

was present in the hospital, why he did not record his statement with the

Investigating Officer ASI Rajnish Kumar PW 15, who had reached the Civil

Hospital Kot Isekhan in the night has not been explained by the prosecution.

Chanan Masih has not been examined by the prosecution before the court

for the reasons best known to them.

Regarding the alleged dying declaration Ex.PLL no doctor was

present at the time when it was recorded. The Investigating Officer had

ample time to have the statement of Sheedo recorded by an Executive

Magistrate/Judicial Magistrate but he did not do so. Before recording of the

statement by the Investigating Officer ASI Rajnish Kumar no fitness

certificate was taken as to whether Sheedo was fit to make a statement or
Crl. Appeal No. 401-DBA of 2001 -7-

not from the doctor on duty. In the statement of Dr. Ajit Singh PW 2, SMO,

PHC Daroli Bhai, who produced the bed head ticket he has conceded in his

cross-examination, that there is no mention in the bed head ticket that

Sheedo was declared fit to make a statement.

We do not find any infirmity in the judgement of the learned
Trial Court.

Criminal Appeal No. 401-DBA of 2001 is dismissed.

There is no merit in Criminal Revision No. 119 of 2001, which

is also dismissed.

(MEHTAB S. GILL)
JUDGE

(JITENDRA CHAUHAN)
JUDGE
October 5, 2009
lucky