High Court Punjab-Haryana High Court

Videsh Kumar Sharma vs Kanha Ram And Others on 20 January, 2009

Punjab-Haryana High Court
Videsh Kumar Sharma vs Kanha Ram And Others on 20 January, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH

                                         Criminal Misc. No.693-MA of 2008
                                              Date of Decision: 20.01.2009
Videsh Kumar Sharma

                                                                     Appellant
                                    Versus
Kanha Ram and others
                                                                  Respondents

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


Present:     Mr.J.S.Thind, Advocate for the applicant
                         .....


Jasbir Singh, J.

Applicant- Videsh Kumar Sharma filed a criminal complaint

against the respondents for commission of offences punishable under

Sections 302/34/120-B IPC. His complaint was dismissed vide judgment

dated 1.10.2008. Hence, this application with a prayer to grant him leave to

file an appeal against that judgment.

Facts of the case, as noticed by the trial Court, in paragraph No.2

of its judgment, reads thus:-

“In brief, the case of the complainant is that he is

resident of Ellenabad and he is doing job in private sector. He

was having two sons out of which Surinder @ Gattu who used to

work in Ellenabad Grain Market as Accountant at Booth No.7;

and was having age of 20 years. He further stated that about

one month prior to the present occurrence i.e. on 7.5.2001 at

about 10.00 p.m. his son Surender alias Gattu came from the
Criminal Misc. No.693-MA of 2008 2

shop and Kanha Ram accused no.1 also met him in the street

and then accused started abusing him. On hearing the same, he

along with his family members came out from the house and in

their presence, the said accused was saying to him that his

money should be paid. He has acquaintance with the police

because he runs Satta Ki Khaiwala in Ellanabad. He also

threatened that he will implicate in such a case that he will

remember. On the next day accused again came to his house

and also threatened to him as well as his son Surinder @ Gattu

by saying that he would cause injuries to his son and he has

some bad elements with him and they will eliminate Surinder @

Gattu and his dead body will be thrown in the canal. Since, he

has good relation with the police, therefore, police would not

take any action against him. Not only this he also gave a crutch

blow hitting on the hand of his son and the complainant along

with his wife and brother -in-law of his son, rescued him from

his clutches. When he was leaving the spot he also threatened

that some day they would found the dead body of deceased and

they would not be in a position to recognize the same.

3. It is further case of the complainant that accused

no.2 Babli @ Vinod accused no.2 alongwith bad elements found

roaming near his house for 3-4 times. They also threatened the

complainant that he should not indulge with Kanha accused

no.1 otherwise they would collect a heap of dead bodies and at

that time Babli accused no.2 was armed with a knife. Accused
Criminal Misc. No.693-MA of 2008 3

No.1 runs a Satta Ki Khaiwali in the Chaubara of accused no.2.

It is his further case that accused no.1 and 2 with the help of

bad elements go disappeared Surinder @ Gattu son of

complainant and on 9.06.2004 his dead body was found in the

Grain Market. The aforesaid accused have murdered his son

and after doing the same his dead body was thrown in the Grain

Market with intention that murder may be converted into

suicide.”

The complainant has further stated that rope, which was used for

hanging the dead body of his son, was so weak, that it could not have borne

weight of the dead body. By stating that the blood was oozing out from the

nose, there were many injuries on the eyes, nose and back of the deceased,

complainant submitted that it was a case of murder. Complainant has further

stated that matter was informed to the police. Dead body was got removed.

Inquest report was also prepared, the complainant was assured that action

shall be taken against the culprits, however, nothing was done. It was further

stated that doctor gave wrong report at the time of post-mortem examination

of the dead body. In preliminary evidence, complainant produced seven

witnesses and also brought on record documentary evidence to prove his

case. Vide order dated 3.11.2007, the trial Court on appraisal of preliminary

evidence, led by the applicant-complainant, summoned respondents No.1 and

2, to face the trial. Thereafter, the trial Court, after hearing counsel for both

the parties, acquitted both the persons mentioned above, vide impugned

judgment. Hence, this application.

Learned counsel for the applicant heard.

Criminal Misc. No.693-MA of 2008 4

He has taken us through the contents of judgment, under

challenge and after looking at the same, we are convinced that view taken by

the trial Court was possible. The trial Court has noticed that after death of

his son, applicant-complainant gave a different version when matter was

reported to the police on 9.6.2004. At that time, it was stated before the

police that his son had committed suicide. The complainant made above said

statement, in the presence of his son Kamal Kant. The trial Court has also

looked into report made by the doctor, who has conducted autopsy on the

dead body, wherein it was mentioned that death was result of asphyxia.

Ligature mark was present on the neck and blood was oozing out from the

nose. The Court has also noticed that main accused Kanha Ram is a lame

person, his leg had been amputated and he could walk only with the help of

crutches as such, it was not possible for him to commit murder of the

deceased. So far as other accused are concerned, against them there was

charge of conspiracy alone. We feel that the view taken by the trial Court is

perfectly justified and need no interference. Counsel for the applicant has

failed to indicate any misreading of evidence on the part of the trial Court.

Even in cases where two views are possible, the view taken by

the trial Court in favour of the accused is to be accepted.

Their Lordships of the Supreme Court in Allarakha

K.Mansuri v. State of Gujarat, 2002(1) RCR (Criminal) 748, held that where,

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

be adopted by the Court.

Criminal Misc. No.693-MA of 2008 5

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

Singh, 2001(1) RCR (Criminal) 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.”

No case is made out to interfere at the instance of the applicant.

Dismissed.




                                             (Jasbir Singh)
                                                Judge


20.01.2009                                    (Jora Singh)
gk                                               Judge