High Court Punjab-Haryana High Court

State (Union Territory … vs Meena on 29 January, 2009

Punjab-Haryana High Court
State (Union Territory … vs Meena on 29 January, 2009
CRIMINAL MISC. NO. 687-MA OF 2008                              -1-




IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.



             DATE OF DECISION: January 29, 2009

                   Parties Name

State (Union Territory Chandigarh)
                                     ...APPLICANT.

     VERSUS
Meena
                                       ...RESPONDENT


CORAM:       HON'BLE MR. JUSTICE JASBIR SINGH
             HON'BLE MR. JUSTICE JORA SINGH

PRESENT: Mr. Sukant Gupta,
         Advocate, for the applicant.


JASBIR SINGH, J.


JUDGMENT

State (Union Territory Chandigarh) has filed this application

under Section 378(3) Cr.P.C. with a prayer to grant leave to file an appeal

against judgment dated January 20, 2007, acquitting the respondent of the

charges framed against her. There is a delay of 582 days in filing this

application. Prayer for condonation of delay has also been made.

It was case of the prosecution that the respondent in conspiracy

with Jaswant Pal son of Ram Dev Pal had committed murder of her husband

Om Parkash on June 16, 2004. Jagir Dass (PW1) and deceased Om Parkash

were real brothers and both were in joint business as cable operators.

Prosecution story as noticed by the trial Court is as under:
CRIMINAL MISC. NO. 687-MA OF 2008 -2-

“4. On 16.6.2004 at about 5.15 a.m. the complainant Jagir Dass

received a telephonic call from accused Meena who told him

that Om Parkash, her husband, had not returned home that

night. She further stated that some newspaper hawker told her

that Om Parkash’s motorcycle No. CH-03M-04422 was lying

parked in CRPF ground, Ram Darbar, Chandigarh.

5. On receipt of the above message, this complainant having

taken Suresh Kumar (PW7) along went to CRPF ground.

There they found the motorcycle of Om Parkash lying

parked. They came to know that Om Parkash had been taken

away by P.C.R. (Police Control Room) Gypsy to Govt.

Medical College and Hospital, Sector 32, Chandigarh. The

complainant then reached the above hospital. There he came

to know that doctor had declared Om Parkash as brought

dead. He identified the dead body of Om Parkash lying on

the stretcher.

6. Prior to that at about 4.45 a.m., A.S.I. Surinder Singh

(PW15) received a message from the control room that one

male person was lying on the ground near CRPF Camp,

Ram, Dabar, Chandigarh. On receipt of that information he

having taken Constable Satwant Singh along rushed to the

spot. He found the above motorcycle lying there. Besides this

one Nokia mobile was lying there. They came to know that

Om Parkash who was lying on the ground had been taken to

Govt. Medical College and Hospital, Sector 32,

Chandigarh.”

CRIMINAL MISC. NO. 687-MA OF 2008 -3-

ASI Surinder Singh (PW15) went to the Hospital in Sector 32,

Chandigarh, and moved an application (Ex. PJ) to know cause of death of

Om Parkash and also for conducting post-mortem examination of the dead

body. He was intimated that Om Parkash was brought dead and his post-

mortem examination could not be conducted in that Hospital. The

Investigating Officer then prepared inquest report of the dead body and sent

it for post-mortem examination to General Hospital, Sector 16, Chandigarh.

Thereafter he reached at the spot, where he met the complainant Jagir Dass,

who made a statement Ex. PA stating that some unknown persons have

caused death of his brother Om Parkash. On receipt of intimation from ASI

Surinder Singh (PW15), FIR Ex. PA/1 was recorded. In the meantime,

Investigating Officer removed blood stained earth from the spot, got the

spot photographed and prepared rough site plan. Post-mortem on the dead

body was conducted by Dr. G. Verma (PW2) on June 17, 2004. It was a case

of fire-arm injury. Pellets were removed from the body at the time of

autopsy. Clue regarding participation of Jaswant Pal in the crime was given

by Satish Kumar (PW6), who stated that he had seen the above said accused

coming from the side of Railway track and going towards Ram Darbar on

June 15, 2004, at 11.50 PM. His shirt was stained with blood. The above

named accused was produced before the Investigating Officer on June 16,

2004, by Prem Chand (PW3). The witness further stated that accused

Jaswant Pal had made confessional statement before him that he was having

illicit relations with the respondent in this application, which fact had

become known to Om Parkash. In view of above, both had conspired to kill

Om Parkash. As planned on June 15, 2004, Jaswant Pal had taken Om
CRIMINAL MISC. NO. 687-MA OF 2008 -4-

Parkash to Panchkula on a motorcycle on the pretext of making payment to

someone. Both of them went to the house of one Charno alias Charanjit

Kaur (PW17) and then towards CRPF Building. Thereafter at a secluded

place, he shot dead above said Om Parkash. PW3 has further stated that

after committing the murder, Jaswant Pal had contacted the respondent in

this application, on telephone. On disclosure statement made by Jaswant

Pal, weapon of offence was recovered and thereafter respondent was also

arrested.

On completion of investigation, final report was put in Court

for trial. The accused pleaded not guilty to the charge and claimed trial. The

prosecution produced 25 witnesses and also brought on record documentary

evidence to prove its case. On conclusion of prosecution evidence,

statement of the respondent was recorded under Section 313 Cr.P.C.

Incriminating material was put to the accused. They denied the same and

pleaded false implication. The respondent took a specific stand that she has

falsely been implicated in this case at the instance of Jagir Dass who wanted

to grab her husband’s cable operation business. She denied any relationship

with co-accused Jaswant Pal. She has further stated that her son Himanshu

was tutored to falsely depose against her. The accused also led evidence in

defence. The trial Court, on analysis of evidence as led by the parties, came

to a conclusion that the prosecution has failed to prove guilt of the

respondent and accordingly acquitted her. However, co-accused Jaswant Pal

was convicted and sentenced for commission of an offence punishable

under Section 302 IPC and Section 25 of the Arms Act, 1959.

After hearing counsel for the applicant, we find that it was a

case of circumstantial evidence. The trial Court rightly came to the
CRIMINAL MISC. NO. 687-MA OF 2008 -5-

conclusion that the prosecution has failed to make out a complete chain of

circumstances, which may indicate towards guilt of the respondent in this

case. The trial Court has held that the prosecution has failed to prove any

motive on the part of the respondent to commit murder of her husband. In

this regard, it was observed as under:

“62. The next circumstance as relied upon by the prosecution is

‘motive’ of this accused Jaswant Pal to eliminate the deceased.

This circumstance has not been proved by the prosecution by

leading cogent and satisfactory evidence. Prem Chand (PW3),

no doubt, stated that before him this accused had confessed that

he had illicit relations with co-accused Meena who was wife of

deceased Om Parkash. He further deposed that he had taken

Meena to Delhi and there nephew of Om Parkash had seen him

and Meena in a compromised position. He had told it to Om

Parkash. Om Parkash had then quarreled with Meena.

Thereafter they (both the accused) planned to kill Om Parkash

and in pursuant of that conspiracy he murdered him by firing

gun shot at him as discussed here-in-before. But from such like

statement made by PW3 it is hard to infer any such illicit

relations. Nephew of Om Parkash was the best witness to

depose about the alleged incident witnessed by him in Delhi.

Neither his name was divulged by this PW3 nor investigating

agency opted to examine or site him as prosecution witness. In

the absence of that direct evidence which was available to the

prosecution to prove this fact it shall not be safe to place

reliance upon this circumstantial evidence.
CRIMINAL MISC. NO. 687-MA OF 2008 -6-

63.Reference was also made to the testimony of Charanjit Kaur

(PW17) who had also stated that on 15.6.2004 accused had

stated before her that illicit relations between Jaswant Pal

and his wife were irking him. On account of that he was

quite perturbed. This statement made by this PW17 also does

not appeal to reason at all. Had the things been like that there

would have been no occasion for the deceased Om Parkash

to take the accused Jaswant Pal along while going to

Panchkula. Om Parkash had, according to this PW17, no

liking for accused Jaswant Pal. He was an eyesore for him.

Still when he was taking him along it is not believable that

deceased was perturbed on account of the illicit relations of

accused Jaswant Pal with accused Meena. This version

seems to have been introduced by her for some other

reasons. But the fact remained that accused Jaswant Pal

could not be taken to have committed crime having the

above motive in his mind.”

As per evidence on record, finding given by the trial Court is

justified.

Against the respondent, it was allegation that the murder of her

husband was committed by Jaswant Pal at her instance. After analysing the

evidence on record, the trial Court has rightly come to conclusion that the

prosecution has failed to establish on record that there were illicit relations

between the respondent and her co-accused. To prove conspiracy between

both the accused, reliance was placed upon telephone calls made by co-

accused to the respondent on the night intervening 15 & 16th June, 2004. To
CRIMINAL MISC. NO. 687-MA OF 2008 -7-

discard story of calls made by co-accused, the trial Court has referred to the

testimony of Suresh Kumar (PW7), an employee with the deceased, who

had stated that the telephone in dispute was installed in house of the

deceased. The cable operation business was also being run from that place.

Jaswant Pal accused was working in a section, which used to remain open

around the clock and workers used to continue to work there. Jaswant Pal

used to work upto 12 at mid-night and upto 1 AM. Mother of Om Parkash

and two children were also staying in the house. By noting as above, the

trial Court has rightly held that respondent Meena alone was not to receive

the calls on the phone in question. In such like situation, Jaswant Pal

accused would not think of using the phone, which was being used in the

business premises. Prosecution story of hearing conversation between

respondent Meena and accused Jaswant Pal by her son was also rightly

discarded by the trial Court. In that regard, it was observed as under:

“69. The above submission made by learned Public Prosecutor

is devoid of merits. First of all this witness Himanshu (PW24)

was a child aged about nine years. At the time of occurrence he

was aged between six to seven years when he is alleged to have

heard the above conversation. A boy of such an age group

cannot recollect the exact account of conversation after the

span of eight to nine months. No steps were taken for

examining him during initial investigations. A permission was

sought for further investigation. During that investigation his

statement was recorded and then he was produced in the court

as PW24. Therefore, it cannot be ruled out that this witness

could not be a tutored witness. He had already lost his father.
CRIMINAL MISC. NO. 687-MA OF 2008 -8-

His mother was in jail. In their absence he was in custody of

Jagir Dass (complainant) PW1 who was only an employee of

the deceased Om Parkash. Despite the fact that he was his real

brother, immediately after his death he moved an application

for seeking permission to manage the property left by Om

Parkash on behalf of his minor sons. In that petition (Ex. DA)

he had categorically mentioned that he wanted to become

guardian of the minor children as well as property of his brother

Om Parkash. He had further mentioned in his affidavit (Ex.

DH) filed before Judicial Magistrate First Class, Chandigarh

that children of Om Prakash i.e. Himanshu (PW24) and Sahil

were in his custody. That being so he had every opportunity to

tutor this docile child to depose in particular fashion. The claim

of the prosecution that this witness could not be examined at

relevant time as he was away of Rajpura is unbelievable. Even

if he was away of Rajpura the place was not far off that he

could not be examined. In such a situation, this witness seems

to have been procured and projected by PW1 (complainant)

with an idea to plug the loop hole as prior to his examination

statement of this PW1 had been recorded in the court and he

must have been panicky on account of certain revelations made

by him during his cross-examination.

70.Be that as it , may even if for the sake of arguments, it is

taken that this witness has been rightly examined by the

prosecution, his testimony does not inspire confidence. In his

cross-examination he admitted that he, his mother (Meena)
CRIMINAL MISC. NO. 687-MA OF 2008 -9-

and his father (Om Parkash) used to sleep in one room

whereas his younger brother and his grand mother used to

sleep in another room. He further stated that when telephonic

call was received at 11 p.m. his grandmother and his younger

brother were sleeping and he was sleeping with his mother in

another room. He further added that he had picked up the

phone first under the impression that it must be call from his

father. Again said the phone was picked up by his mother

first and thereafter he had picked up the receiver. He further

stated that he had picked up the phone from another room

where he was sleeping all alone and his mother had picked

up the receiver from the bed room where they used to sleep.

This statement itself demolishes the whole claim of the

prosecution. It is not believable as to how he had talked on

telephone holding the parallel line when admittedly he and

this accused Meena were sleeping in the same room. It has

not been the case of this witness that he had on hearing the

telephone ring gone to another room. This all shows that this

witness has only been dragged into the fray by the

complainant for obvious reasons.”

The trial Court has also come to the conclusion that Jagir Dass

(PW1) appeared to have involved the respondent in this case because of

ulterior considerations. To discard testimony of Himanshu (PW24), son of

the respondent, the trial Court has noticed that at the time of alleged

occurrence, he was of very tender age and his tutoring could not be ruled
CRIMINAL MISC. NO. 687-MA OF 2008 -10-

out. The trial Court has given further sufficient reasons to discard theory of

conspiracy between the respondent and her co-accused in paras No. 77 to 80

of the impugned judgment. Counsel for the applicant has failed to show any

misreading of evidence on the part of the trial Court, which may necessitate

any interference by us in judgment of acquittal. As has been discussed

earlier, in view of evidence on record, view favouring the respondent was

possible.

Their Lordships of the Supreme Court in Allarakha K. Mansuri

v. State of Gujarat, 2002 (1) RCR (Criminal) page 748, held that where, in a

case, two views are possible, the one which favours the accused has to be

adopted by the Court.

A Division Bench of this Court in State of Punjab v. Hansa

Singh, 2001(1) RCR (Criminal) page 775, while dealing with an appeal

against acquittal, has opined as under:-

“We are of the opinion that the matter would have to be

examined in the light of the observations of the Hon’ble

Supreme Court in Ashok Kumar v. State of Rajasthan, 1991(1)

SCC 166, which are that interference in an appeal against

acquittal would be called for only if the judgment under appeal

were perverse or based on a mis-reading of the evidence and

merely because the appellate Court was inclined to take a

different view, could not be a reason calling for interference.”

Counsel for the State has failed to show that the trial Court has

committed any error on facts or material irregularity, on the basis of which

judgment under challenge qua the respondent can be set aside.
CRIMINAL MISC. NO. 687-MA OF 2008 -11-

For the reasons, mentioned above, this application fails and the

same is accordingly dismissed.

(JASBIR SINGH)
JUDGE

(JORA SINGH)
JUDGE
January 29, 2009.

DKC