High Court Madras High Court

V.K.Rakesh vs State Rep. on 3 January, 2007

Madras High Court
V.K.Rakesh vs State Rep. on 3 January, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 03.01.2007
                              
                            CORAM
                              
           THE HONOURABLE MR. JUSTICE R.REGUPATHI
                              
               Criminal Appeal No.141 of 1999
                              
                              
V.K.Rakesh                        .. Appellant/1st accused


                         Vs.


State rep., by the
Inspector  of Police,
Palloor Police Station,
Mahe, Pondicherry State.           ..Respondent/Complainant



      Criminal  Appeal  filed against  the   judgment  dated
05.02.1999  in  S.C.No.27  of  1998  on  the  file  of    II
Additional Sessions Judge, Pondicherry.

          For appellant     :  Mr.T.Sudanthiram, S.C., for
                               Mr.C.B.Muralikrishnan

          For respondent    :  Mr.M.R.Thangavel,
                               Government Advocate (Pondicherry)




                         JUDGMENT

The above appeal is preferred by the appellant-first

accused against the judgment dated 05.02.1999 in S.C.No.27

of 1998 on the file of II Additional Sessions Judge,

Pondicherry.

2. The petitioner is the first accused in the case.

Among nine accused, the appellant, on conclusion of trial,

was convicted for an offence punishable under Section 3 of

the Explosive Substances Act and sentenced to undergo

rigorous imprisonment for three years and to pay a fine of

Rs.1000/-, in default, to undergo simple imprisonment for

one month. He was also convicted for the offence under

Section 324 IPC (3 counts) and sentenced to undergo rigorous

imprisonment for six months under each count and the

sentence of imprisonment passed under Section 324 IPC shall

run concurrently with the sentence passed under Section 3 of

Explosive Substances Act, 1908 and the default sentence

shall run consecutively.

3. Accused 2 to 9 were acquitted of the charges

framed against them.

4. The case of the prosecution is that PWs 1 to 3 are

belong to R.S.S. Party and the accused belong to C.P.M.

Party. Earlier, one of the CPM party cadre was done to

death and on account of political animosity between two

groups, on 09.05.1996 at about 7.30 p.m., PWs.1 to 3

while proceeding to a place, where they usually assemble for

conducting exercises, the accused emerged out from two cars

near the lane leading to the place “Saaga” and alleged to

have hurled country bombs and caused explosion, in which

Pws.1 to 3 sustained simple injuries, resulting in the

registration of the case.

5. The learned counsel for the appellant-A1 submits

that the reasons assigned for acquitting A2 to A9 are

equally applicable to the appellant herein. While

acquitting the accused, the learned trial Judge has given

his reasons, which read as follows:

“The evidence of PWs 1 to 3 do not in any

way mention any overt act of A2 to A9. They

only state that A2 to A9 were present along

with A1 and A1 threw bomb. As pointed out

earlier, the presence of A2 to A9 in the cars

as spoken to by PWs 1 to 3 cannot be relied

upon. More over, PWs 1 to 3 have stated that

they identified the accused in the street lamp

at the junction of the two lanes (marked as

No.4 in the rough sketch Ex.P19 and a part of

the wooden lamp post is seen in the

photograph). In the evidence, PW16

categorically admits that the light was not

burning when he went to the scene of occurrence

and he had to use a torch for preparing

observation mahazar at it was dark.

Moreover, the occurrence happened at 7.30 p.m.

During the month of June Sun set at 6.40 p.m.,

and kin the mountain terrain where there will

trees and it would be dark. Therefore, the

evidence of PWs 1 to 3 and 4 that A2 to A7 were

present along with A1 is highly improbable and

cannot be relied upon. Hence, the prosecution

has not established that A1 to A7 were present

at the time of incident and has actively taken

part in the bomb throw or has adduced any

evidence for their active involvement in the

crime”

6. The learned counsel for the appellant submits that

in the FIR it has been stated that A1 to A7 have hurled

bomb, resulting in the occurrence. Overt-acts have been

attributed uniformly against all the accused and on

conclusion of the investigation, the version of the

prosecution is also the same. It is again the same while

framing of the charges against all the accused.

7. The appellant happened to be an elected member of

the Panchayat and at the time of the trial, PWs 1 to 3 have

given evidence as if it is only the appellant, who has

hurled the bomb resulting in such injuries. In the evidence

it has been positively asserted about the identity of the

accused persons at the scene of occurrence. But, their

names are not mentioned in the First Information Report.

Even before the Medical Officer, who has treated PWs 1 to

3, it has been stated that the accused are unidentified

persons. The Investigating Officer, admitted in his

evidence that there was no light in the scene of occurrence.

The occurrence had taken place at 7.30 p.m. The accused are

alleged to have taken a narrow lane with a width of 1 1/2′

to reach the place of occurrence and under such

circumstances, it is impossible to identify the accused and

attribute overt-acts to each of them. In the case on hand,

though it is the case of the prosecution that all the

accused have hurled bomb, now they have concentrated only

on the appellant/A.1 as he happened to be the elected

member of the Panchayat.

8. The learned counsel for the appellant has relied on

the decision of the Supreme Court reported in 2004 Supreme

Court Cases (Criminal) 569 (NARAIN VS. STATE OF

MADHYAPRADESH), wherein in paras 8 and 11 it has been

observed as follows:

“8. As a rule of universal application, it cannot

be said that when a portion of the prosecution

evidence is discarded as unworthy of credence,

there cannot be any conviction. It is always open

to the court to differentiate between an accused

who has been convicted and those who have been

acquitted. (See Gurcharan Singh Vs. State of

Punjab and Sucha Singh Vs. State of Punjab) The

maxim “falsus in uno, falsus in omnibus” is

merely a rule of caution. As has been indicated

by this Court in Sucha Singh case in terms of

felicitous metaphor, an attempt has to be made to

separate the grain from the chaff, truth from

falsehood. When the prosecution is able to

establish its case by acceptable evidence, though

in part, the accused can be convicted even if the

co-accused have been acquitted on the ground that

the evidence led was not sufficient to fasten

guilt on them. But where the position is such

that the evidence is totally unreliable, and it

will be impossible to separate the truth from

falsehood to an extent that they are inextricably

mixed up, and in the process of separation an

absolutely new case has to be reconstructed by

divorcing essential details presented by the

prosecution completely from the context and

background against which they are made, conviction

cannot be made.

11.The genesis of the incident, the place of

incident and the manner in which the incident took

place was found not to have been established by

cogent and credible prosecution evidence.

Therefore, on the peculiar facts of the case and

the nature of evidence tendered by the prosecution

there is no scope for taking a different view so

far as the appellant is concerned and treat the

case against him alone to have been substantiated

beyond reasonable doubt. The conclusion arrived

at in respect of other accused persons was equally

applicable so far as the appellant is concerned.”

9. The learned counsel for the appellant has also

relied on the decision of this Court reported in 2002 I Law

Weekly (Criminal 416 ( P.Jothi and two others Vs. State by

Inspector of Police etc) especially para 18, wherein it

has held as follows:

“The investigating officer has categorically

admitted that on account of the election dispute

between the two groups, he had not examined any

one outside the two factions. In our considered

opinion, the Investigating Officer would have

done better if he had examined atleast one

person, who is totally unconnected with the two

groups especially, when the occurrence had taken

place in a public road. It may be true that

Pws.1, 3, 5, 6 and 7 had consistently stated

that A3 and A4, each caught hold of one hand of

the deceased and the accused Manimurugan (since

deceased) fatally stabbed on the chest and head

of the deceased. But in view of several

suspicious circumstances starting from the truth

of Ex.P1, we evaluated the oral evidence of

these witnesses to find out whether they pass

the test of reliability. As already stated, we

are in entire agreement with the finding of the

learned Sessions Judge that the witnesses

projected by the prosecution are partisan

witnesses and they appear to be very keen to

implicate everyone in the opposite camp in the

crime. Under these circumstances, caution

should be in the mind of the Court, as held by

the Apex Court as well as by this Court in so

many judgment, while evaluating the evidence of

such witnesses. We are unable to remove the

chaff from the grain from the evidence of these

witnesses. When their evidence had been

disbelieved to acquit A1, A2 and A6, we do not

find any compelling circumstance or substantial

material in their evidence which could be carved

out to be used against A3 to A5. The presence

of A6 at the scene of occurrence had been

rightly doubted by the learned Sessions Judge.

In Ex.P1, his name is not found mentioned as an

eye witness. If the evidence of PW6 is true,

then his clothes would have definitely become

bloodstained. When the Investigation Officer

had taken much care to recover the blood-stained

clothes of PWs 3 and 5, nothing had been

recovered from PW6. PW6’s evidence is that

after his brother was fatally attacked, he put

him on his lap and inasmuch as the deceased has

sustained profusely bleeding injuries, the

clothes of PW6 would not have escaped from

becoming blood-stained.”

10. Per contra, the learned Special Public Prosecutor

for Pondicherry submits that though all the accused have

been implicated during the course of investigation, the

trial Judge, considering the materials available on record

and the evidence of PWs 1 to 3, has reached a conclusion to

convict the appellant. Though A2 to A9 have been

acquitted, the appellant could be convicted based on the

available materials through the evidence of PWs 1 to 3.

11. `I have heard the submissions made by both the

learned counsel and perused the materials on record.

12. Initially the case has been taken on file against

nine accused. Admittedly, all the nine accused belong to

CPM party and Pws. 1 to 3 belong to rival party viz., RSS.

Animosity between two groups is also an admitted factor. No

independent witness has been examined by the prosecution.

The occurrence had taken place at 7.30 p.m. during night

time. The factum of availability of light at the scene of

occurrence has not been mentioned in the First Information

Report. On the other hand, it is the admitted case of the

Investigating Officer that there was no light at the scene

of occurrence at the time of the alleged occurrence. During

the course of investigation, the material objects were

subjected to Forensic test and the Expert opined in Ex.P.20

is that the samples “do not contain any explosive

residues”. While acquitting the accused A2 to A9, the

trial Judge has given convincing reasons. On perusal of the

reasonings, I find that such reasons are equally

applicable to the appellant also. The main allegation

against the appellant/A.1 is that he hurled bomb at the

victims. To substantiate the same, there is no supporting

evidence from the Forensic Expert. Though it is alleged

that PWs 1 to 3 sustained injuries in the alleged

occurrence, even at the earliest point of time, they have

intimated to the Medical Officer that the accused are

unidentified persons. On the contrary, in their evidence,

they have positively stated that the accused especially,

the appellant is a known person. I am of the considered

view that the evidence of PWs 1 to 3 is partisan and

unacceptable. The precedent relied on by the learned

counsel for the appellant is equally applicable to the case

on hand. In such circumstances, I do not find any reason to

sustain the conviction of the appellant-A1 and therefore,

the conviction and sentence passed against the appellant is

set aside and the appellant-A1 is not found guilty of the

offences charged and accordingly, he is acquitted of the

offences charged. Accordingly, the appeal is allowed. The

bail bonds of the appellant shall stand discharged. The

fine amount, if any, paid by the appellant/A.1 shall be

refunded to him.

raa

To

II Additional Sessions Judge,
Pondicherry.