High Court Rajasthan High Court - Jodhpur

State vs Kayamdeen & Ors on 12 January, 2010

Rajasthan High Court – Jodhpur
State vs Kayamdeen & Ors on 12 January, 2010
                                                                1

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                       AT JODHPUR


                        J U D G M E N T


The State of Rajasthan       V/s.          Kayamdeen & Ors.


                  CRIMINAL APPEAL No.64 of 1986


Date of Judgment             :                   12th Jan., 2010


                           PRESENT
                  HON'BLE SHRI N.P.GUPTA,J.
                  HON'BLE SHRI C.M.TOTLA,J.




Mr. AR NIKUB, PP for the State.
Mr. NIRANJAN GAUR, for the respondents.


BY THE COURT: (Per Hon'ble Gupta, J.)

This appeal by the State has been filed to

challenge the judgment of the learned Sessions Judge,

Jodhpur dated 20.8.1985, acquitting the three accused

respondents Kayamdeen, Jamaldeen and Kale Khan for the

offence under Section 302 and 302/34 so also 404 IPC.

The necessary facts are, that on 10.3.1982

Nasirudin P.W.1 lodged an oral report Ex.P/1 at Police

Station Phalodi, to the effect, that in the area of

village Khinchan, he was grazing his herd at about 12

in the noon on hearing the shrieks, whereupon he

ascended the sand dune and saw that Gafoor Khan son of

Mahmood Khan resident of Naneu was running, being

chased by Kala son of Ismile Musalman resident of
2

Dayakaur, riding a camel, while the other two accused

Jamaldeen and Kayamdeen sons of Mehardeen were

following on foot, all the three were armed with

Farsis. Kala rushed the camel and waylaid Gafoor and

stopped him, in the meanwhile Kayamdeen and Jamaldeen

also arrived, and all the three persons inflicted

injuries on Gafoor with Farsis and fell him down and

even thereafter, gave beating. Then the victim was

taken up on camel, held by Kala, while Kayamdeen and

Jamaldeen took the camel towards the south. The

witness kept sitting at that place only, after the

accused persons went quite far away, he followed them,

and when he ascended the sand dune, he saw the three

accused persons going on the camel and at some

distance, he saw the dead body of Gafoor on the sand

dune. Gafoor was having injuries on the head, face and

neck, and was badly smeared with blood and had died.

Then he carried his herd towards his Dhani and

straight-way went to the house of Mahmood, the father

of the deceased, narrated the whole thing to him,

whereupon Mahmood told to be old man and would be

going to dead body with other persons, and the witness

was sent to Police Station for lodging the report. On

this report, a case for offence under Section 302 IPC

was registered, and after completing necessary

investigation, challan was filed in the Court of

Munsiff and Judicial Magistrate, Phalodi, wherefrom

the case was committed.

The learned trial Court charged the accused

Kayamdeen for the offence under Section 302, in the
3

alternative 302/34 and 404 IPC, while the other two

accuseds were charged with the offence under Section

302, and in the alternative 302/34 IPC.

During trial the prosecution examined 16

witnesses, and tendered in evidence some 34 documents.

The accused persons in the statement under Section 313

adopted the stand of denial, however in defence, the

accused persons examined as many as 9 witnesses. The

learned trial Court after completing the trial

acquitted all the three accused persons as above.

We have heard learned Public Prosecutor and

the learned counsel for the accused, and have also

gone through the record.

A look at the record shows, that the case

rests on the testimony of solitary eye-witness

Nasiruddin P.W.1. Of course some circumstances have

also been relied upon by the prosecution, being

recovery of the weapons of offence, and recovery of

blood stained cloths of the accused persons, so also

recovery of some articles belonging to the deceased

from the possession of the accused Kayamdeen. The

learned trial Court has found it to be very doubtful

that Nasiruddin has seen the incident. Then so far

recovery of blood stained articles are concerned, they

have not been believed by learned trial Court, and the

weapons recovered from the accuseds Jamaldeen and Kale

Khan have not been found to be incriminating

circumstance, as those weapons have not been found to
4

be stained with human blood. Then regarding recovery

of the articles belonging to the deceased, from the

possession of Kayamdeen, it has been found that the

prosecution has failed to prove that at the time when

the deceased left the house of his father-in-law

Ibrahim P.W.11 at 8 AM he had carried two articles

with him. Thus it has been found, that there is no

reliable evidence led by the prosecution to establish

the guilt.

In view of the above, we have again examined

the evidence of P.W.1 Nasiruddin. Before proceeding to

appreciate the evidence of Nasiruddin, we may remind

ourselves of the established legal position, as

repeatedly propounded by Hon’ble the Supreme Court,

that where the case rests on the testimony of a

solitary witness, then the witness has to be of

sterling worth, inasmuch as, even if the witness is

found to be partly reliable, still no conviction can

be recorded on the evidence of such witness, in case

he happens to be the solitary witness.

Coming to the statement of P.W.1, he has

stated that on the date of incident it was at about 12

in the noon that he was grazing his herd in the

boundary of village Khinchan, at which time he heard

the shrieks, whereupon he rushed to ascend sand dune,

and saw that Gafoor Khan was running, who was being

chased by Kale Khan riding on the camel, and the other

two accused persons were running behind, Kale Khan

overtook the victim and stopped him, in the meantime
5

the other two accused persons also reached there, all

these were armed with Farsis, and they inflicted

injuries to Gafoor. He claimed to be knowing the three

accused persons, however, in the court he correctly

identified only Jamaldeen and Kayamdeen, but regarding

the third accused Kale Khan he gave out that at the

time of incident, the accused was having muffled face,

and therefore, he could not definitely identify the

accused. He proceeds to further depose, that as a

result of beating Gafoor fell down, still the accused

persons inflicted injuries on him. Then Kalu took the

victim on the camel, Kalu himself also rode on the

camel, while Kayamdeen and Jamaldeen carried away the

camel towards the western side, then the witness kept

sitting there for 15-20 minutes, then he followed the

accused persons on the basis of footprints, and found,

that the dead body of Gafoor was lying on a sand dune,

with injuries on head and neck and was lying in the

pool of blood. There was injury on the right ankle as

well, right eye was destroyed on account of injury.

Then looking to the injuries of Gafoor, he returned to

his herd and went to the house of Mahmood Khan, by

then it was already 5-5.30 PM. He narrated the

incident to Mahmood Khan, hearing which Mahmood Khan

became unconscious, and after regaining conscious,

Mahmood Khan told to be going to dead body with other

persons, and the witness was sent to lodge report at

Police Station Phalodi. Then he carried his herd to

his own house and went Phalodi, where he reached at

about 12-1 in the night and lodged oral report, which

he has proved to be Ex.P/1. According to him Police
6

went to dead body in the night also and reached there

at about 2-2.30, at which time Mahmood Khan and

Mehadra were also there. Then on the next morning

inquest report was prepared, which has been proved to

be Ex.2, site plan Ex.3 was prepared, site inspection

note Ex.4 was also prepared. In cross-examination on

behalf of accused Kale Khan he has maintained, that he

could not identify the third accused on account of his

face being muffled, but he described Kale Khan in his

first report, as other accused Kamal was telling as

Kalu should move the camel faster to stop Gafoor. Then

he has maintained that this was not narrated by him to

Mahmood, as to how he identified the accused Kalu.

According to him the occurrence occurred at about 12

in the noon and he reached Mahmood at about 5 in the

evening. Then he was asked about many more Kalus in

the village, to which he deposed ignorance. Then he

has stated that when he disclosed the name of Kalu to

the SHO, the police persons standing there told the

father’s name of Kalu being Ismile. Then he was

suggested the names of different Kalus with different

fathers names, but the witness did not depose to be

knowing them. However, he has maintained that he was

not knowing Kalu since before. He has also stated that

he did not inform the SHO about his naming Kalu on the

ground of Kamal telling Kalu to move the camel faster

and stop Gafoor. According to him he does not know as

to whether Daya Kaur village comprises of 1500 houses,

while his house is at a distance of 15-20 kms. there-

from. Then in cross-examination on behalf of other two

accused persons, he has stated to be having 100 cattle
7

heads, being 90 sheep and 10 she-goat. He was asked

various questions in order to test his reliability

about there being any occasion for him to be there at

the place of incident with the cattle heads, he was

asked few questions about the distance between

different ways going to different villages near the

place, where he was alleged to be grazing the cattle.

He has stated that the place, where dead body was put,

is the field of Moola Ram Bhambhi, and that the place

where beating was given was also field of somebody. He

had shaken on the aspect about on what place i.e. on

which way, the incident occurred, but then purported

to be sure that the incident occurred on the way of

Agore at a distance of 3-3½-4 kms. from village

Khinchan. He has admitted that at the place, where

incident occurred, there are high sand dunes, and has

admitted that a man riding camel on the other side of

the dune is also not visible. He is not aware as to in

whose field he was grazing the cattle. However, in the

vicinity of that place, the crop of Taramera was

existing, that field might be of around 200 bighas.

Likewise at the time when the incident occurred

Taramera crop was there in the fields, though it was

not in the field where the incident occurred.

Regarding grazing of cattle, he has deposed that he

grazes it in the vicinity of Naneu also, but normally

he grazes it in the boundary of village Khinchan. He

has claimed to be 7 siblings, others being doing

labour, and that other inhabitants of Dhani at Naneu

also graze cattle in the boundary of village Khinchan.

He has denied the suggestion about there being no
8

water body in the village Naneu, rather he has

maintained that there is one Mokanadi, which was

having water at that time also, which was sufficient

to feed the cattle, and which water body is at a

distance of about 3 kms. from his Dhani. Then he has

stated that Mokanadi is in the boundary of village

Khinchan, and in Naneu also there is another water

body, which is at a distance of 1 km. from his Dhani.

He has also deposed that the day of incident was the

day following Holi, and therefore, other persons did

not go to graze the cattle, but he had gone even

before the day break, and at a distance of about 3-4

kms. from his Dhani. According to him his other family

members had gone to attend marriage of son of Jai

Singh, he did not take any food in the day, he also

stated that the place, where the dead body was lying

is the field of Moola Ram Bhambhi in which Taramera

crop was standing, but the dead body was not lying

amidst the crop, but was lying in the side. Then he

has stated that in between the place, where he was

grazing the cattle and beating was given, there are 2-

3 sand dunes, on hearing the shrieks he ascended the

first sand dune, and even thereafter, he heard 2-3

shrieks and had seen beating on ascending the first

dune itself, and he stopped there. He claims to be

hiding himself, and to have not raised the cry, being

frightened with the incident, and apprehending the

injury to himself also. According to him accused

persons did not see him, he is unable to give distance

in between the two dunes. He has denied the suggestion

about Gafoor having fallen down in the process of
9

running. The witness claims to have seen infliction of

one blow on the head, other on the right leg and then

Gafoor fell down, and even thereafter injuries were

inflicted. However he is not able to depose, as to how

many injuries were caused after Gafoor had fallen

down. However, one injury was inflicted on the right

forehead, other on the face, third near the neck, the

beating continued for 2-3 minutes. According to him

after he descended the dune, accuseds were not visible

to him and he did not follow the accused persons

either. He has not been able to show any reason as to

why did he not narrate the details of the injuries

seen by him to be inflicted to the victim. Then

according to him accused persons Jamaldeen,

Kayamdeen’s brother Yar Mohd. was murdered by Laldeen,

Hazi Khan and Nihaldeen, who all are sons of Mahendra.

He has denied the suggestion about proceedings having

been initiated against the witness at the instance of

Mehardeen after the murder of Yar Mohd. He has deposed

ignorance about 107 proceedings having been initiated

against Dabar son of Jagmal, Raniya son of Mehariya.

According to him near his field there is Oran

measuring about 500-550 bighas, but therein cattle are

not grazed because of dearth of grass, and existence

of stones. According to him in village Naneu there is

a water tank, and small water bodies are there for

providing drinking water to the cattle. According to

him both the accused persons Kayamdeen and Jamaldeen

earlier lived in village Naneu, and it is only after

murder of Yar Mohd., that they started living in

village Mohra. He has maintained that when the police
10

went on the spot he did not show the police the place

where the accused persons had given beating to Gafoor.

However, in the next morning it was shown. Then he has

also stated that he had shown the police persons the

place, where he was grazing the cattle, and the place,

where-from he had seen the incident. Then he was asked

questions about the garments being worn by the accused

and the victim, and he stated that Gafoor was wearing

a white head garment, white shirt and white Tahmad,

but he could not narrate the garments of accused

persons, purportedly on the ground, that he was under

trauma. Then he has denied suggestion about his

having not gone on the place of incident on the date

of incident, rather to be busy in sale of cattle

stock, and to have not seen the incident. This is the

whole evidence of P.W.1.

From a reading of this evidence this much is

clear, that in F.I.R. Ex.P/1 he has given the

description of accused Kale Khan including parentage

and place of residence, but then, while in the Court

he has stated to have not been able to identify him

properly, on account of the accused being with muffled

face, and also states that the father’s name of the

accused was given out by some police person available

in the Police Station at the time when he lodged the

report. It is also clear, that brother of the two

accused persons Jamaldeen and Kayamdeen being Yar

Mohd. had been murdered, and it has come in the

evidence of P.W.8 Mahmood Khan father of the deceased,

that 4 years ago Yar Mohd. son of Mehardeen, the
11

brother of accused Jamaldeen and Kayamdeen had been

murdered, in which Gafoor was also one of the accused,

and all the five accused persons in that case had been

convicted and sentenced to 8 years imprisonment,

against which conviction and sentence appeal had been

filed in the High Court, which is pending, however,

Gafoor was released on bail, and thereafter, Gafoor

had submitted an application before the SDO about

danger of life at the hands of Jamaldeen and

Kayamdeen, which does show that there was a motive

available.

In these circumstances, in our view, it is

well nigh possible, that the two accused persons

Jamaldeen and Kayamdeen may have committed the murder

of Gafoor. This is one aspect of the matter, but then

it is established law, that motive by itself cannot

furnish a ground for conviction, and the guilt of the

accused should be established on record by legal,

reliable, admissible evidence, and it is also well-

nigh possible, that Gafoor may have been murdered, and

in view of the fact that Gafoor was already facing

conviction on account of murder of the brother of the

accuseds Kayamdeen and Jamaldeen, entertaining strong

suspicion, Nasiruddin P.W.1 may have been introduced

as eye-witness, to find support to the prosecution

story, and then all necessary padding up may have been

done. From a close reading of the entire record, in

our view, this great suspicion, looming large in our

mind is not cleared. In this background, a look at the

statement of D.W.7 Krishna Saraswat would show, that
12

at the relevant time he was posted as Revenue

Inspector, and had appeared in the witness-box along

with the cattle census register, wherein the number of

cattle heads with particular person is recorded, and

according to that register, Nasiruddin was not having

any herd of cattle heads, rather he was having only 6

goat. This census is deposed to be complete upto

15.4.83. This, coupled with the fact, that in the site

inspection, the requisite marks which are expected to

be available on spot of Nasiruddin grazing the cattle

heads there, have not been found. Then the reasoning

given by learned trial Court about Nasiruddin being

not able to depose the garments, which the accused

Kayamdeen and Jamaldeen were wearing, or even their

colour, becomes very significant, inasmuch as, the

incident is said to have occurred in the broad day

light in the noon, and the witness claims to have seen

the incident from the top of the sand dune. In this

very sequence, the conduct of the witness is also

significant, inasmuch as, he is grown up 31 years

young man, and it is too much to believe that despite

being there at a distance of 3 sand dunes, he would

keep waiting there only till the accused persons go

away with the corpse, then would see the location of

the dead body, and would then come along with the herd

to Mahmood Khan, and narrate the story to him. Since

the occurrence is said to be in the broad day light,

natural instinct would have been to immediately rush

to Mahmood Khan, and inform about the incident.

Obviously the accused and the dead body could be

traced even in that event with the footprint track. In
13

this sequence, further significantly the FIR has been

lodged after a long delay, say at 1 in the night. It

is also significant to note, that the day of incident

admittedly is the day following the festival of Holi,

and even according to P.W.1 on account of it being a

festive day, other shepherds did not go to graze their

cattle, even according to him he did not see any

shepherds grazing the cattle. This also shows that it

is only an excuse projected by him to show his

presence on the spot.

Then a combined reading of the statement of

P.W.1 and P.W.16, the I.O. Jalam Singh, does show,

that the possibilities are not ruled out about the

witness being not in a position to see the incident in

view of the intervening couple of high sand dunes, as

according to the I.O. even the person riding a camel

on the other side of the sand dune is not visible.

This coupled with the fact, that despite the fact that

witness P.W.1 deposed to have shown to the Police the

place, where-from he has seen the incident, it is not

so mentioned in the site plan, Ex.3, and P.W.16, I.O.,

has clearly stated, that the place was not shown to

him. Admittedly when P.W.1 was there at the time of

preparation of site plan, if the witness had seen the

incident, the place where-from he had seen, was

required to be shown in the site plan, at least to

enable the Court to appreciate the reliability

thereof. Thus, in our view, agreeing with the reasons

given by learned trial Court it cannot be said, that

P.W.1 is a witness of sterling worth, so as to place
14

reliance on any part of his evidence, by involved

reasoning and the process of eliminating unreliable

part of his evidence.

Then after discarding the evidence of P.W.1,

so far as circumstantial evidence produced on record

is concerned, the reasoning given by learned trial

Court are duly supported by record, and a mere

recovery of weapon of offence from Kayamdeen is not

itself sufficient, circumstance on the basis of which

conviction can be recorded, as the law in regard to

circumstantial evidence is settled by Hon’ble the

Supreme Court, to the effect, that each circumstance

relied upon by prosecution should; (i) indicate

towards the guilt of the accused, (ii) should be

established by legally admissible reliable evidence,

(iii) all such circumstances, so established should

form a complete chain establishing the guilt of the

accused and (iv) being most significant, that the

chain so framed, should at the same time, also

negative innocence of the accused on all reasonable

hypothesis.

In the present case, even if believing, the

recovery of weapon of offence is a solitary

circumstance, on which no conviction can be recorded.

Thus, the result is that we do not find any

sufficient ground to interfere with the judgment of

the learned trial Court acquitting the accused

persons.

15

The appeal thus, has no force and is

dismissed.

( C M TOTLA ),J.                       ( N P GUPTA ),J.

/tarun/