CASE NO.: Appeal (crl.) 1044 of 2006 PETITIONER: Ujjagar Singh RESPONDENT: State of Punjab DATE OF JUDGMENT: 13/12/2007 BENCH: S.B. SINHA & HARJIT SINGH BEDI JUDGMENT:
J U D G M E N T
HARJIT SINGH BEDI,J.
1. Ujjagar Singh, the appellant herein, a resident of village
Bangawali, Tehsil Malerkotla, was tried and convicted by the
Additional Sessions Judge, Sangrur for the murder of his niece
Mukhtiar Kaur and was awarded the death penalty. In
addition, he was convicted for an offence punishable under
section 376 of the IPC and sentenced to undergo rigorous
imprisonment for 10 years and to a fine of Rs.5, 000/- and in
default of payment to undergo further R.I. for one year and
under section 309 of the IPC to a sentence of simple
imprisonment for one year. The aforesaid convictions and
sentences have been maintained by the High Court and the
matter is before us in these proceedings by way of special leave.
The facts of the case are as under:-
2. At about 2.00 p.m. on 10th November 2002 a boy whose
identity is not forthcoming, informed Satnam Singh PW2 that
an incident of firing had taken place in the house of Ujjagar
Singh situated in the fields on the outskirts of the village.
Satnam Singh conveyed this information to Sarpanch Jora
Singh PW1 who was attending a marriage at that time. Jora
Singh accompanied by Gurdeep Singh PW3 thereupon rushed
to Ujjagar Singhs house and found Mukhtiar Kaur lying dead
with a gun shot injury and the appellant also with a gun shot
injury lying unconscious on the ground in the adjoining room.
Jora Singh and Gurdeep Singh immediately removed Ujjagar
Singh to the Civil Hospital, Dhuri in the jeep belonging to
Kulwant Singh PW4. Jora Singh also met Inspector Harjinder
Pal Singh PW14 at 4.40 p.m. near the hospital, who recorded
his statement at that place and with his endorsement Ex.P.A.
sent it to Police Station, Dhuri where the formal FIR was
registered at about 4.45 p.m. with the special report being
delivered to the Illaka Magistrate at Dhuri itself at 6.20 p.m. the
same evening. The facts as narrated were that Arjan Singh of
village Bangawali had three sons Puran Singh, Ujjagar Singh
(appellant) and Ajmer Singh. Puran Singh had died about 20
years earlier leaving behind his wife, two sons and a daughter
Mukhtiar Kaur. The two sons and the wife also died long before
the incident and Mukhtiar Kaur the sole surviving member of
this branch of the family had been married to Balwinder Singh
PW9 about 9 or 10 years earlier. Puran Singh had however
transferred 30 or 35 bighas of agricultural land falling to his
share after the death of his father in the name of the appellants
sons by a collusive decree in the year 1994 and the suggestion
was that this transaction had been objected to by Mukhtiar
Kaur who was demanding that the land be returned to her. It
appears that Mukhtiar Kaurs relations with her in-laws had got
strained and she had left her matrimonial home and come to
live with Ujjagar Singh, her uncle, 7 or 8 months earlier and the
suggestion was that Mukhtiar Kaur had been killed by the
appellant with his licensed gun and he had thereafter attempted
to commit suicide.
3. Having recorded the aforesaid facts in the FIR, PW14
Inspector Harjinder Pal Singh reached the place of incident and
lifted one spent 12 bore cartridge case (Shaktiman make) from
near Mukhtiar Kaurs dead body and one DBBL gun from the
place where Ujjagar Singh appeared to have been shot and
another spent cartridge case was recovered from the right barrel
of the gun. After completion of the investigation at the spot,
Mukhtiar Kaurs dead body was sent for its post-mortem
examination. The post-mortem examination was also
conducted by PW5 Dr. Ishwar Singh, Medical Officer, Civil
Hospital along with Dr. Harwinder Kaur PW17 and it was found
that Mukhtiar Kaur had two gunshot injuries on her dead body,
a wound of entry on the back of right side of chest 2 cm x 1 cm
with margining (sic) and blackening and a corresponding exit
wound of 5 cm x 3.5 cm to the front of the right side of the
chest. Dr. Harwinder Kaur aforesaid also took swabs from the
vagina of the deceased and as per the chemical examiners
report dated 2.1.2003 semen was found on the swab taken from
the vagina and from the underwear that Mukhtiar Kaur had
been wearing at the time of her death. The weapon and the
recovered cartridge cases had also been sent to the Forensic
Science Laboratory which in its report dated 4.8.2004 opined
that the crime cartridge case CI could have been fired by the
right barrel of the weapon whereas the crime cartridge case C2
had been fired from the right barrel.
4. On the completion of the investigation, a charge-sheet
under sections 302, 376 and 309 of the IPC was filed against
the accused and as he pleaded not guilty he was brought to
trial. During the trial Jora Singh PW1, Satnam Singh PW2,
Gurdeep Singh PW3 and Kulwant Singh PW4 resiled from their
statements given to the police and were declared hostile.
Balwinder Singh PW9, however, supported the prosecution case
deposing that the land had in fact been got transferred from
Gurmail Kaur, mother of Mukhtiar Kaur to Ujjagar Singh by
fraud and Mukhtiar Kaur was therefore entitled to its return.
He also deposed that Mukhtiar Kaur had told him some time
earlier that the accused had been beating her and had also
committed sexual intercourse with her and that at about 11
p.m. on 10.11.2002 Karam Singh PW10 had informed him as to
what had transpired on which he along with his father Hamir
Singh PW12 and several others had rushed to Bangawali.
PW10 Karam Singh aforesaid confirmed the story given by
Balwinder Singh. The prosecution also relied on the statements
of Dr. Vijay Kumar PW6 of the Civil Hospial, Dhuri who
testified that the appellant had been brought to the hospital at
about 2.45 p.m. on 10.11.2002 with a serious gun shot injury,
Dr. Ripan Miglani PW15 of the Dayanand Medical College &
Hospital, Ludhiana who deposed that he had been admitted to
the department of Neuro surgery with a serious gun shot injury
and Dr. Sanjay Uppal PW16, a plastic surgeon who disclosed
that the appellant had been under his treatment for almost 5
weeks and the burnt area around the firearm injury had been
removed by him. The prosecution also placed reliance on the
statement of ASI Jasbir Singh PW11 who had accompanied
Inspector Harjinder Pal Singh PW14 to the place of incident and
supported the recoveries made from the spot.
5. The prosecution case was then put to the accused and
his statement recorded under section 313 of the Cr.P.C. In
reply to question 33 he stated as under:
I am innocent. I have been implicated falsely
in this case. I was treating Mukhtiar Kaur as my
daughter and loved her as my daughter. False
allegations have been levelled against me. I never
harassed Mukhtiar Kaur nor ever got her land
mutated from her mother by fraud. I have not
killed Mukhtiar Kaur. Mother of Mukhtiar Kaur
got the land mutated by her own free will and
Mukhtiar Kaur had no dispute about it. Balwinder
Singh her husband was addicted to vices and used
to beat her due to which she used to remain under
depression and sick generally, and used to come to
me as my daughter. My house (kothi) is situated
on the outer skirts of village Bangawali and door
(planks) had not been fixed so far to rooms. Some
body suddenly came and fired at me. I fell down
on the ground and became unconscious.
Therefore, I could not see what had happened to
Mukhtiar Kaur as she was in other room. Later on
I came to know that some body had fired at her
and she died. I regained consciousness in
hospital. The story of rape by me with her has
been fabricated by her husband as he is inimical
towards me. Even I do not know who took me to
hospital. I have been implicated in this case
falsely.
The trial court and the High Court relying on the
circumstances available on the evidence convicted and
sentenced the appellant, as already mentioned above.
6. Mr. Goburdhan, the learned counsel for the accused
has raised several arguments in the course of hearing. He has
pointed out that there was absolutely no evidence to suggest
that Mukhtiar Kaur had been subjected to rape and in this view
of the matter the very basis for the imposition of the death
penalty was not made out. He has also pointed out that there
were no eye witnesses to the incident and the 4 witnesses i.e.
Jora Singh and others who had reached the place of incident
and carried the injured appellant to the hospital had also
resiled and as the prosecution story now rested on
circumstantial evidence alone, it was imperative for the
investigating officer to have taken the finger prints from the
weapon and that in any case the recovery of the spent
cartridges and the gun were clearly suspicious as the weapon
had been sent to the laboratory after an inordinate delay. It
has also been submitted that in a case of attempted suicide a
firearm must of necessity be used from a very close range and
the absence of any blackening, charring or burning around the
wound on Ujjagar Singh clearly ruled out the possibility of such
an attempt. It has finally been submitted that the land had
been transferred in the name of Ujjagar Singhs sons in the year
1994 by Gurmail Kaur, mother of Mukhtiar Kaur by a collusive
decree and there was no evidence to show that Mukhtiar Kaur
had ever displayed any unhappiness or made any complaint to
any person or any authority with regard to the decree and as
such, the very basis of the prosecution story did not exist.
7. The learned State counsel has, however, supported the
judgment of the courts below. He has further emphasized that
the prosecutions case stood proved from various factors
including the medical evidence, the reports of the Forensic
Science Laboratory, the Chemical Examiner, from the post-
mortem reports and the recovery of the gun and cartridges.
8. We have heard the learned counsel for the parties and
gone through the record. We first take up for consideration the
question of the conviction under section 376 of the IPC. We
find from the medical evidence and from the chemical
examiners reports that the vaginal swab and clothes taken from
the dead body did indicate the presence of semen. There is
however absolutely no evidence to suggest (even assuming that
the intercourse had been committed by the appellant) that he
had done so without Mukhtiar Kaurs consent or against her
will. Some suspicions of rape could perhaps have been raised
had some tell tale injuries been detected on Mukhtiar Kaurs
person but we find that the two injuries other than the gun shot
wounds i.e. injury No.3 being on the left pinna and No. 4 an
abrasion near the right eye do not indicate any attempt to rape
or the commission of rape. It is also significant that the
investigators had made no attempt whatsoever to have the
appellant medically examined to ascertain his capacity to
perform sexual intercourse. The learned State counsel relying
on the statement of PW14 Inspector Harjinder Pal Singh has
however submitted that the examination had not been possible
as the appellant had received a very serious gun shot injury and
was hanging between life and death. We agree with the
submission of the learned counsel that an examination could
not have been carried out immediately but we see no
justification in the omission of the prosecution to have him
examined after he had recovered his health and been
discharged from hospital. We are further of the opinion that
even assuming for a moment that sexual intercourse between
the two had indeed taken place it cannot be said from the
evidence before us that it was without the consent or against
the wishes of Mukhtiar Kaur. We, therefore, find that Ujjagar
Singhs conviction under section 376 of the IPC cannot be
sustained.
9. Mr. Goburdhan has placed great emphasis on the fact
that as the four witnesses who had reached the place of
incident i.e. Jora Singh, Satnam Singh, Gurdeep Singh and
Kulwant Singh had resiled from their statements and had
disowned their initial stories, the prosecution had of necessity
to rely on circumstantial evidence and if the chain of
circumstances remained incomplete or even if one link in the
chain was broken, the prosecution must fail. He has also relied
on the judgment of Balu Sonba Shinde v. State of Maharashtra
(2002) 7 SCC 543 to contend that it was open to the accused to
take advantage (insofar as possible) from the statement of a
witness though declared hostile and the four witnesses having
disowned the prosecution story and having given a different
version, the appellant was entitled to derive such benefit as
possible in this situation.
10. The learned State counsel has, however, emphasized
that both the trial court and the High Court had for good
reasons opined that the circumstances made out a case for
conviction and the accused having given a counter version some
obligation lay on him as well to explain the circumstances
against him inasmuch that admittedly he and the victim were
alone in the house at the time of the incident. Reliance for
this argument has been placed on the decision of Raj Kumar
Prasad Tamarkar v. State of Bihar & Anr. 2007(1) SCALE 19 .
11. We have considered their arguments very carefully. In
Mahmood v. State of U.P. (1976) 1 SCC 542 it has been
observed that in a case dependent wholly on circumstantial
evidence the court must be satisfied
(a) that the circumstances from which the inference of
guilt is to be drawn, have been fully established by
unimpeachable evidence beyond a shadow of doubt;
(b) that the circumstances are of a determinative
tendency unerringly pointing towards the guilt of the
accused; and
(c) that the circumstances, taken collectively, are
incapable of explanation on any reasonable
hypothesis save that of the guilt sought to be proved
against him.
In this case this Court held that the omission of the
prosecution, inter-alia, to have the finger prints found on the
alleged murder weapon was fatal to the prosecution story. In
1984 (4) SCC 116 Sharad Birdhichand Sarda v. State of
Maharashtra, this Court discussed the ratio of the judgments in
Hanumant v. State of M.P. AIR 1952 SC 343, Tufail (Alias)
Simmi v. State of U.P. (1969) 3 SCC 198 and Ramgopal v. State
of Maharashtra (1972) 4 SCC 625 and Shivaji Sahabrao Bobade
v. State of Maharashtra (1973) 2 SCC 793 and observed thus:
A close analysis of this decision would show
that the following conditions must be fulfilled before
a case against an accused can be said to be fully
established:
(1) the circumstances from which the
conclusion of guilt is to be drawn should be
fully established.
It may be noted here that this Court indicated that the
circumstances concerned must or should and not
may be established. There is not only a grammatical
but a legal distinction between may be proved and
must be or should be proved as was held by this
Court in Shivaji Sahabrao Bobade v. State of
Maharashtra where the following observations were
made : [SCC para 19,p.807 : SCC (cri) p.1047]
Certainly, it is a primary principle that the
accused must be and not merely may be guilty before
a court can convict and the mental distance between
may be is long and divides vague conjectures from
sure conclusions.
(2) the facts so established should be consistent
only with the hypothesis of the guilt of the
accused, that is to say, they should not be
explainable on any other hypothesis except
that the accused is guilty,
(3) the circumstances should be of a conclusive
nature and tendency,
(4) they should exclude every possible
hypothesis except the one to be proved, and
(5) there must be a chain of evidence so
complete as not to leave any reasonable ground
for the conclusion consistent with the innocence
of the accused and must show that in all
human probability the act must have been done
by the accused.
12. Mr. Goburdhan has also cited Mahmood v. State of
U.P. (1976) 1 SCC 542, Shankarlal Gyarasilal Dixit v. State of
Maharashtra (1981) 2 SCC 35, Sharad Birdhichand Sarda v.
State of Maharashtra (1984) 4 SCC 116, Omwati (Smt) and Ors.
V. Mahendra Singh & Ors. (1998) 9 SCC 81, Sudama Pandey &
Ors. V. State of Bihar (2002) 1 SCC 679, and R.R.Khanna
Reddy & Anr. V. State of A.P. (2006) 10 SCC 172 in support of
his plea relating to the evaluation of circumstantial evidence.
These judgments have broadly followed the principles laid down
in the judgments referred to above and need not therefore be
dealt with us in extenso. It must nonetheless be emphasized
that whether a chain is complete or not would depend on the
facts of each case emanating from the evidence and no
universal yardstick should ever be attempted. It is in this
background that we must examine the circumstances in the
present case.
13. A few facts stand out from the prosecution story. First,
the place of incident being adjoining rooms in the residential
house of the appellant and the fact that the alleged murder
weapon is his licensed DBBL gun is proved on record. The
evidence also reveals that the appellant was living in the
premises along with his wife, mother and son, and two
daughters, who were studying outside the village, were frequent
visitors, but it is the admitted position that nobody but the
appellant and the deceased were present at the time of incident.
It is also clear from the evidence that the two spent cartridge
cases recovered, one from near Mukhtiar Kaurs dead body, and
the second from the right barrel of the gun lying near the
appellant had been sent to the Forensic Science Laboratory
which opined that one of the cartridges had been fired from the
gun and the other could have been fired therefrom.
14. Mr. Goburdhan has, however, laid great emphasis on
the fact that no reference to the gun or cartridges had been
made in the inquest report and that in any case the weapon
and the spent cartridges had been sent to the laboratory
belatedly. We are of the opinion, however, that no adverse
inference can be drawn from either of these circumstances. The
aforesaid articles had been carried to the Laboratory by
Constable Gopal Singh who in his affidavit dated 17th March
2003 deposed that he had first taken the articles to the
laboratory on 9th December 2002 but they had been returned by
the Director on the ground that the seals affixed thereon were
not of the requisite number and that after removing the
objections raised by the Director, the articles aforesaid had
been returned to the laboratory on 18th December 2002. Gopal
Singh was cross-examined by the prosecution and but for some
inconsequential questions put to him with regard to the seals,
not even a suggestion was made that the aforesaid articles had
in any way been tampered with. It is true, as contended, that
in Column 22 of the inquest report which refers to the articles
found near the dead body, there is no reference to the spent
cartridges or the murder weapon but we find from a perusal of
the site plan Exh.PJJ prepared by the investigating officer
Inspector Harjinder Pal Singh PW14 on 10th November 2002
that the weapon is shown lying close to the place where the
appellant had been found unconscious and a spent cartridge
recovered from near the dead body of Mukhtiar Kaur.
15. It has also been submitted by Mr. Goburdhan that there
appeared to be no motive for the incident as the story about
Mukhtiar Kaurs unhappiness about the transfer of land to the
sons of Ujjagar Singh sought to be proved by PW9 Balwinder
Singh and PW10 Karam Singh had been disbelieved by the High
Court with the observation that the statements of these two
witnesses could not be relied upon. It is true that in a case
relating to circumstantial evidence motive does assume great
importance but to say that the absence of motive would dislodge
the entire prosecution story is perhaps giving this one factor an
importance which is not due and (to use the clichi) the motive
is in the mind of the accused and can seldom be fathomed with
any degree of accuracy. There is however a hint in the
testimony of PW14 Inspector Harjinder Pal Singh that his
enquiries had revealed that the accused was having illicit
relations with Mukhtiar Kaur and we can assume that some
thing untoward had happened which could have triggered the
volatile and hostile incident. There could perhaps be some
truth in this suggestion, as it is significant that though the
appellant had an extended family living with him i.e. mother,
wife, son living (in the village) and two young daughters who
were studying outside and residing in a hostel, but were
frequent visitors home, yet none of them has come forth to
depose in his favour. To our mind, therefore, this is yet another
circumstance inculpating the accused.
16. Mr. Goburdhan has also laid much stress on the
apparent discordance between the prosecution story and the
medical evidence and has argued that had the accused
attempted to commit suicide, the gun shot must, of necessity,
had to be fired from a very close range on which the wound
would have marks of burning or charring and that in any event
a full blooded shot from a very close range would have torn his
face apart. He has in this connection referred us to the
statement of Dr. Ripan Miglani PW15 and the wound found on
the appellant at the time of his medical examination in the
Department of Surgery of the Dayanand Medical College &
Hospital, Ludhiana which was
About 15 x 8 cm curvilinear wound present
on the left half of face extending upto bone. No
blackening or foreign body was visible. Underlying
muscles were exposed and contamination was
present.
17. He has thus urged that the absence of any blackening
underlined the argument that the shot had been fired from
some distance and as such an attempt at suicide was clearly to
be ruled out. He has also drawn our attention to the cross-
examination of the Doctor wherein he reiterated that there was
no visible blackening and that it was not possible for him to say
whether the injury was suicidal or otherwise. The learned State
counsel has, however, relied on the statement of PW16 Dr.
Sanjay Uppal, who was apparently the first doctor to have
examined the appellant, wherein he clearly testified that the
blackened portion around the firearm injury had been removed
by him. We are therefore of the opinion that this statement
falsifies Mr. Goburdhans argument on this aspect. It is also
significant that the shot had apparently travelled upwards
skirting the mandible, through the flesh of the cheek in an
upward direction with minimal damage to the bone structure
and it is indeed providential that the appellant got away with
only an injury, albeit a very serious one. The fact that the shot
was fired from below going upwards is also supported by the
site plan Exh.PJJ wherein marks of a shot hitting the roof were
seen at point E whereas the appellant was found lying at point
D in the same room. It is therefore apparent that the weapon
had indeed been fired by the appellant from a close range and
that the blackened portion around the wound had been
removed by Dr. Sanjay Uppal.
18. The learned State counsel has emphasized that in the
light of the admitted position that the accused and the deceased
were the only ones present at the time of incident and that the
accused had projected a counter story, some credible
explanation was also expected from him. Reference has been
made to Raj Kumar Prasad Tamarkars case (supra) wherein in
circumstances surprisingly akin to the present matter, this
Court had the following observations to make:
The conspectus of the events which had
been noticed by the learned Sessions Judge as also by
the High Court categorically go to show that at the
time when the occurrence took place, the deceased
and the respondent only were in the bedroom and the
terrace connecting the same. There was no other
person. The cause of death of the deceased Usha Devi
i.e. by a gun shot injury is not disputed. The fact that
the terrace and the bedroom are adjoining each other
is not in dispute.
The autopsy report shows that a blackening
and charring existed so far as Injury No.(i) is
concerned. The blackening and charring keeping in
view the nature of the firearm, which is said to have
been used clearly go to show that a shot was fired from
a short distance. Blackening or charring is possible
when a shot is fired from a distance of about 2 feet to
3 feet. It, therefore, cannot be a case where the death
might have been caused by somebody by firing a shot
at the deceased from a distance of more than 6 feet.
The place of injury is also important. The lacerated
wound was found over grabella (middle of forehead). It
goes a long way to show that the same must have been
done by a person who wanted to kill the deceased from
a short distance. There was, thus a remote possibility
of causation of such type of injury by any other
person, who was not in the terrace. Once the
prosecution has been able to show that at the relevant
time, the room and terrace were in exclusive
occupation of the couple, the burden of proof lay upon
the respondent to show under what circumstances
death was caused to his wife. The onus was on him.
He failed to discharge the same.
19. We have considered the submission of the State counsel
very carefully. It is true that it is generally for the prosecution
to prove its case beyond doubt but in circumstances such as
the present one, some explanation is also due from an accused
in order to absolve himself from suspicion of the crime. In his
statement under section 313 of the Cr.P.C. his positive stand
was that he alone had been in the house with Mukhtiar Kaur
when she had been killed and indeed as per Exhibit P.JJ
Mukhtiar Kaurs body had been found only one Karam (5 feet)
away from the place where the appellant lay injured. It must be
emphasized that but for this self serving statement made by the
appellant, there is nothing on record to support his positive
stance. Even otherwise, we are of the opinion that had the shot
been fired by some intruder, the direction would have been
more or less horizontal and parallel to the ground and not from
down upwards with the pellets hitting the jaw, skirting the
cheek and hitting the roof at point E. In Modis Medical
Jurisprudence and Toxicology (23rd Edition) at page 765 while
dealing with identification of homicidal and suicidal injuries it
has been observed that :
A suicidal firearm wound is usually a contact
wound situated on the side of the temple, depending on
which hand was used to shoot himself, in the centre of
the forehead, the roof of the mouth, in the chest or
epigastrium in front or the left side and some times
under the chin. The firearm is usually fired at close
range. A small weapon like a revolver or a pistol is held
in the hand, while a rifle or a shot gun is supported on
the ground or against the wall. Sometimes, the firing is
done by pulling a string tied to the trigger by the big toe.
The skin around the entry wound shows characteristic
blackening, scorching and tattooing. In such cases the
hand used to steady the weapon at the muzzle may be
blackened and scorched and may also be stained with
squirting of the blood from the injured arteries.
In homicidal and accidental shooting, the wound
may be on any part of the body and the path of the
bullet may be in any direction. Homicidal shooting by
dacoits is not uncommon in India, and they are known
to make their own firearms. Immediate death following
a firearm wound is uncommon and even when vital
organs are injured, a person may be capable of doing
extraordinary things. Sometimes, firearm wounds may
look like knife slashes or a bullet hole may resemble a
penetrating stab wound, if the bullet strikes the head of
shoulder at an angle or when an unstable bullet
registers a broadside hit. A Fateh describes a rare
homicidal gun shot wound of the mouth, where the
entry wound was in the tongue and the direction was
horizontally backward, while in suicidal wounds the
direction is upwardsentrance would be in the palate
or posterior pharynx.
20. Dr. B.R.Sharma in his Book Forensic Science in
Criminal Investigation and Trials (Fourth Edition), at Page 1160
too has delineated the circumstances that could indicate
suicide and while referring to the site of the injury has
observed:
Certain sites are predominantly used by suicides
for self-inflicted injuries. For example, with firearm,
temple,forehead,mouth and chest are the favourite
sites. With knife throat and wrist are the favourite
sites. Hesitation injuries are also observed in some
suicide cases.
21. It is, therefore, clear to us that the story of unknown
assailants entering the house and causing Mukhtiar Kaurs
murder etcetera has to be ruled out and that the prosecution
story that it was the appellant who had first shot Mukhtiar
Kaur and then attempted to commit suicide, stands proved.
We also find that no part of the evidence of the hostile witnesses
comes to the aid of the appellant.
22. The question now arises as to the sentence that should
be imposed on the appellant. It would be seen that both the
Sessions Court and the High Court were appalled by the
allegations and findings of incestuous rape and murder. We are
however of the opinion, as already noted above, that a case of
rape has not been made out. In this background the death
sentence is not called for. We accordingly acquit the appellant
of the charge under section 376 of the IPC but maintain his
conviction for the other offences but commute his death
sentence to life.
23. With this modification, the appeal is dismissed.