High Court Rajasthan High Court - Jodhpur

State vs Prem Chand on 29 May, 2008

Rajasthan High Court – Jodhpur
State vs Prem Chand on 29 May, 2008
                                                DBCr.Leave to Appeal No.220/2007
                                                State of Rajasthan Vs. Prem Chand
                              [1]

   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     AT JODHPUR

                                  ::::

             State of Rajasthan                  Vs.            Prem Chand

             D.B. CR. LEAVE TO APPEAL NO.220/2007 AGAISNT
             THE ORDER AND JUDGMENT DATED 10.8.2007
             PASSED BY THE LEARNED ADDL. SESSSIONS JUDGE,
             NIMBAHERA IN SESSIONS CASE NO.32/2006

DATE OF ORDER                            ::::                    29.5.2008

                           PRESENT
                HON'BLE MR. PRAKASH TATIA, J.

HON’BLE MR. CHAND MAL TOTLA, J.

Mr. VR Mehta, Public Prosecutor.

Mr. Sandeep Mehta, for the respondent-accused.

This leave to appeal has been preferred by the State

against the judgment dated 10.8.2007 passed by the Court of

Addl. Sessions Judge, Nimbahera in Sessions Case

No.32/2006 whereby the learned trial court acquitted the

respondent-accused Prem Chand for the charge under Section

302 IPC.

As per the prosecution case on 18.3.2006 in the night

at 9.00 PM, PW-1 Gopal Dhakad, who was Sarpanch of village

Dhalla submitted a report Ex.P/1 to Ranveer Singh (PW-10),

ASI, Police Station, Nimbahera at Government Hospital,

Nimbahera that on 18.3.2006 itself one Bherlal S/o Pyaralal

Bheel, Ward Panch resident of Dhala and Narayan S/o Bhera

Bheel resident of Dhala came to his house and told him that
DBCr.Leave to Appeal No.220/2007
State of Rajasthan Vs. Prem Chand
[2]

the respondent-accused Prem Chand gave beating to his

brother Onkarlal day before yesterday because of which

Onkarlal’s left hand broke down. Today also, he gave beating

to Onkarlal, which caused serious injuries on the body of

Onkarlal. Onkarlal is lying on the Chabutara of the village.

After receipt of this information from said Bherulal and

Naryan, the complainant PW-1 Sarpanch Gopal went to the

Chabutara of the village along with Ratanlal Luhar and

inquired from him then the victim Onkarlal told him that

victim Onkarlal’s brother Prem Chand respondent-accused

grabbed his land and the victim is demanding return of the

land to him and because of that his brother Prem Chand used

to beat him. The victim told that, day before yesterday also

he was beaten by his brother and today also he was beaten by

his brother. According to PW-1 at that time, no other person

was there and after giving beating, the respondent-accused

Prem Chand ran away from the place of beating. PW-1 first

informed the police on telephone about the incident then the

policed reached at the scene of occurrence, but at that time,

the victim was not speaking anything and, thereafter, he was

taken to hospital where he died.

On this information, FIR no.130/2006 was registered

under Section 302 IPC. The Panchnama of the body Ex.P/2 was

prepared and site inspection report Ex.P/3 was also prepared.

DBCr.Leave to Appeal No.220/2007
State of Rajasthan Vs. Prem Chand
[3]

The accused was arrested and in pursuance of information

given by him under Section 27 of the Evidence Act Ex.P/12,

vide Ex.P/7, one Lathi was recovered from the accused. The

victim’s body was sent for postmortem and postmortem report

Ex.P/11 was obtained. Copy of Jamabandi Ex.P/20 was also

produced to show that deceased and his brother respondent-

accused had joint agricultural land. The challan was filed

against the respondent-accused and charge was framed for

offence under Section 302 IPC, which was denied by the

respondent-accused and he sought trial.

The prosecution produced total 15 witnesses and 21

documents. The accused statement under Section 313 Cr.P.C.

was recorded wherein he denied all the charges.

Before the trial court, both Bherulal and Narayan did not

support the prosecution case and they were declared hostile.

Said Bherulal PW-6 and Naryan PW-7 stated that when they

reached to the place where the victim was lying, he was not in

position to speak and, therefore, he did not tell that his

brother gave beating to him. Therefore, there is no

corroborative evidence to PW-1’s statement that victim told

him that respondent-accused Prem Chand gave beating to him

and that was due to some land dispute. There are to more

witnesses PW-4 Daula and PW-5 Kalu who have been

presented as eye witnesses but their names are not mentioned
DBCr.Leave to Appeal No.220/2007
State of Rajasthan Vs. Prem Chand
[4]

in the FIR and that fact may not be very much important

because the FIR was lodged by a person who himself was not

present on the scene of occurrence, but from the statement of

PW-4 Daula and PW-5 Kalu it is clear that they are not

supporting the prosecution case and according to PW-4 Daula

when he was sitting in his house, he saw Onkarlal was

running and Prem Chand respondent-accused was after him

and he lifted one lathi and inflicted injury on Onkarlal’s left

hand and on the back. He stated that Lathi was of witness PW-

5 Kalu who was handicapped, therefore, he was keeping the

Lathi with him. He specifically stated that respondent-

accused gave two beatings by Lathi. He admitted that he did

not tell this to anybody nor he intervened. PW-5 Kalu stated

that Prem Chand took his Lathi and gave beating to Onkarlal.

He gave one or two blows on Onkarlal. He stated that he has

no knowledge on which part that Lathi hit Onkarlal. His

behaviour was also quite doubtful. PW-5 Kalu stated that

after the incident, Onkarlal remained lying for 2-3 days in

Kabootarkhana and, thereafter, police took him whereas as

per prosecution case the victim died on the day when he was

given beating by the accused-respondent i.e., on 18.3.2006.

PW-4 Daula and PW-5 Kalu stated that material part of their

statement recorded under Section 161 Cr.P.C. they did not

give. The prosecution also produced victim’s daughter PW-11
DBCr.Leave to Appeal No.220/2007
State of Rajasthan Vs. Prem Chand
[5]

Kesar. She was also declared hostile and she stated that the

land, which came in the share of her father, her father was

cultivating.

In view of the above, the trial court held that the

prosecution failed to prove that there was dispute between the

two brothers – victim Onkarlal and respondent-accused Prem

chand.

In view of the above reasons and evidence referred

above, we are of the view that it is not a fit case for grant of

leave to appeal. Hence, this leave to appeal is dismissed.

(CHAND MAL TOTLA), J. (P RAKASH TATIA), J.

c.p.goyal/-