High Court Punjab-Haryana High Court

Yogesh Kumar vs State Of Haryana on 22 August, 2008

Punjab-Haryana High Court
Yogesh Kumar vs State Of Haryana on 22 August, 2008
           Criminal Appeal No.70-SB of 1997.
                    -1-

In the High Court of Punjab and Haryna at Chandigarh.

                  Criminal Appeal No.70-SB of 1997.

                  Date of decision:22-8-2008.

Yogesh Kumar.

                                               ...Appellant.

            Versus

State of Haryana.

                                               ...Respondent.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present:    Mr. Jagdish Manchanda Advocate for the appellant.

            Mr.Sidharth Sarup, AAG Haryana.

            ...

K. C. Puri, J.

Judgment.

The appellant along with other co-accused faced trial in

case FIR No.320 of 21.8.1990,under Sections 147, 148,149 454,

435,436 477 IPC and ¾ of the Prevention of Damage to Public

Property Act, 1984, Police Station Ambala Cantt. Vide judgment

dated 11.1.1997 passed by Shri P.L.Ahuja, the then Additional

Sessions Judge, Ambala, the co-accused of the appellant were
Criminal Appeal No.70-SB of 1997.

-2-

acquitted but he was convicted under Sections 148, 451, 435, 436,

152, 186, 353 read with Section 149 IPC and ¾ of the Prevention

of Damage to Public Property Act, 1984 and vide separate order

dated 13.1.1997, he was sentenced to undergo rigorous

imprisonment for a period of seven years and to pay a fine of

Rs.2,000/- and in default of payment of fine, to undergo rigorous

imprisonment for six months under Section 4 of the Prevention of

Damage to Public Property Act, read with Section 149 IPC. He

was further sentenced to undergo imprisonment for a period of two

years and to pay a fine of Rs.1,000/- and in default of payment of

fine, to undergo further rigorous imprisonment for three months,

under Section 3 of the Prevention of Damage to Public Property

Act, read with Section 149 IPC. He was also sentenced to undergo

rigorous imprisonment for a period of seven years and to pay a fine

of Rs.2,000/- and in default of payment of fine, to undergo further

rigorous imprisonment for six months, for the offence punishable

under Section 436 read with Section 149 IPC. He was further

sentenced to undergo rigorous imprisonment for a period of two

years and to pay a fine of Rs.1,000/- and in default of payment of

fine, to undergo rigorous imprisonment for three months for the

offence punishable under Section 435 read with Section 149 IPC.

He was further sentenced to undergo rigorous imprisonment for a
Criminal Appeal No.70-SB of 1997.

-3-

period of one year for the offence under Section 148 IPC. He was

further sentenced to undergo rigorous imprisonment for a period of

one year under Section 451 read with Section 149 IPC, to undergo

rigorous imprisonment for a period of one year under Section 152

read with Section 149 IPC, to undergo rigorous imprisonment for

three months under Section 186 read with Section 149 IPC and

rigorous imprisonment for one year under Section 353 read with

Section 149 IPC. All the sentences were ordered to run

concurrently. However, the learned trial Court acquitted co-

accused of the appellant.

The instant appeal is directed against the said

judgment/order.

The brief facts, as are borne out from the record, are

that on 21.9.1990, SI Om Parkash (since expired) alongwith ASI

Tara Chand (PW18), HC Jai Singh (PW19) and other officials was

present at General Post Office, Ambala Cantt in connection with

duty in respect of anti-reservation duty. At about 11.45 A.M, a

mob of 350 persons came from the side of Employment Exchange.

The appellant along with his co-accused Raj Kumar, Amit Jindal,

Lovely, Sanjay Mittal, Baljinder Dagar, Vivek, Lalit Kumar,

Naveen Bhatnagar, Naveen alias Bittu were members of that mob.

Three boys were riding on motor cycle No.HNC-5960. They were
Criminal Appeal No.70-SB of 1997.

-4-

holding one Pipi containing petrol. Hanni, Daljit, President

G.M.N.College, Ambala Cantt, Dhiraj, Vijay Kumar, Sandeep

Duggal, M.L.Sharma, Raju, Parveen, Anil Kumar, Sukhvinder

Singh, Pardeep Khera, Raj Kishore, Suresh Kumar, Parveen

Kumar, Sanjay Jain, Sunil, Ved Parkash, Vijay, Baljit, Veda and

Kala etc. were also members of that mob. Those persons were

carrying Dandas, Lathis and pieces of stones. They were shouting

that G.P.O .be set on fire and money be looted and Government

vehicles be set on fire. The violent mob started pelting stones. The

members of the mob sprinkled petrol on the building and set the

same on fire. The police resorted to lathi charge and the crowd

dispersed. Thereafter, the mob went to the office of Post Master

General, Ambala Cantt and set it on fire. Some vehicles parked

outside the office of Post Master General were also set on fire.

Then the crowd came on Gol Chakkar and set a vehicle of Fire

Brigade of military on fire. Appellant Yogesh Kumar sprinkled

petrol and his servant Raj Kumar alias Raju lit fire. Then the mob

went to the Super Bazar, Rai Market, Ambala Cantt and looted the

articles of the shops and the shops were set on fire. Lathi charge

was resorted to and thereafter the crowd went to the office of

Excise and Taxation Department and set it on fire. Government

vehicles parked in the compound were also set ablaze. The crowd
Criminal Appeal No.70-SB of 1997.

-5-

started pelting stones on police and ASI Tara Singh received

injuries. Thereafter, the crowd dispersed. Om Parkash SI sent

ruqqa Exhibit PE to the Police Station on the basis of which the

present case was registered against the accused persons. He also

prepared site plans Exhibits PH to PR. Accused persons were

arrested.

After the completion of investigation and other usual

formalities, challan was presented in the Court against the accused.

The appellant and his co-accused were accordingly

charge-sheeted to which they pleaded not guilty and claimed trial.

In order to substantiate its allegations, the prosecution

examined PW-1 J.P.S.Parmar, PW-2 Madan Lal, PW-3 Naresh

Chand Sharma, PW-4 Constable Jaipal, PW-5 Roop Lal, PW-6

Avtar Singh, PW-7 ASI Madan Lal, PW-8 Ram Mehar Chowkidar,

PW-9 Tarlok Chand, PW-10 Satish Chander Wahi,PW-11 Tilak

Raj Prasher, PW-12 Inder Pal, PW-13 Des Raj, PW-14 Shri

Kulwant Rai Kalra, Assistant Accounts Officer,PW-15 Subhash

Goyal, PW-16 Gulshan Kumar, PW-17 Constable Parkash Chand,

PW-18 ASI Tara Chand and PW-19 HC Jai Singh.

In their statements recorded under Section 313 Cr.P.C,

the accused pleaded false implication. However, they did not lead

any evidence in their defence.

Criminal Appeal No.70-SB of 1997.

-6-

The learned counsel for the appellant has submitted

that, in this case, there were 20 accused who were charge-sheeted

under the various provisions of Indian Penal Code as mentioned in

the charge-sheet and under Section ¾ of the Prevention of Damage

to Public Property Act. All the accused except the appellant have

been acquitted by the learned trial Court. The other accused who

have been arrested at the spot have even been acquitted on account

of their non-identification. The learned trial Court has convicted

the appellant on the basis of testimony of PW-18 ASI Tara Chand

and PW-19 HC Jai Singh. Both these witnesses have stated that

they have failed to identify any of the accused except appellant

Yogesh Kumar. There was a reason for falsely implicating the

appellant as the appellant was the leader of of Bhartiya Janta Yuva

Morcha, Ambala and raised slogans against Inspector Sahib Ram,

who was the then SHO of Police Station, Ambala Cantt. on many

occasions prior to the occurrence. Inspector Sahib Ram was feeling

aggrieved against the appellant on that count and only for this

reason, PW-18 ASI Tara Chand and PW-19 HC Jai Singh

identified the appellant in the Court. No identification parade was

conducted by the police during investigation. So many private

witnesses have been examined by the prosecution and none of

them has identified any of the accused including the appellant. The
Criminal Appeal No.70-SB of 1997.

-7-

identification by the Police Officer, for the first time in the Court,

cannot be the basis of conviction.

It has been further submitted that according to the case

of the prosecution, there was mob of 350 persons which indulged

in unlawful activities including setting the Government vehicles

and property on fire. On the same set of evidence, 19 accused have

been acquitted and there was no reason for the trial Court to

convict the appellant. The testimony of two official witnesses who

were inimical towards the appellant has been wrongly relied upon

by the learned trial Court.

It has further been submitted that in the statements

under Section 161 Cr.P.C of PW-18 ASI Tara Chand and PW-19

HC Jai Singh, there was no specific mention that Yogesh Kumar

Garg, appellant made any provocation regarding setting on fire of

Government vehicles.

Learned counsel for the appellant has further submitted

that PW-19 HC Jai Singh in his cross-examination has stated that

he has given the names of seven accused in his statement but when

he was confronted with his statement under Section 161 Cr.P.C,

the names of many other accused were mentioned there. He further

stated that the names of other persons, other than seven might have

been written by the Investigating Officer, himself. So, it was
Criminal Appeal No.70-SB of 1997.

-8-

submitted that when the Investigating Officer can manipulate the

names of many accused, in that case, it is highly unsafe to convict

the accused on the testimony of that witness.

The learned State counsel has supported the judgment

of the trial Court. He has submitted that the other accused have

been acquitted as they have not been identified by the eye

witnesses. PW-18 ASI Tara Chand and PW-19 HC Jai Singh have

supported the case against the appellant and his case is different

from the other accused.

I have carefully considered the said submissions made

by both sides and have gone through the record of the case.

The learned trial Court has convicted the appellant

solely on the basis of testimony of PW-18 ASI Tara Chand and

PW-19 HC Jai Singh. The prosecution has examined so many other

private persons. None of them has identified the accused as culprit

in the present case. Now, the question arises whether on the

testimony of PW-18 ASI Tara Chand and PW-19 HC Jai Singh

conviction can be based. The answer to that question is in the

negative. H.C. Jai Singh has stated that he has given the names of

7 accused to the Investigating Officer and names of other accused

have been mentioned by the Investigating Officer himself. So, in

case his statement is taken as correct, in that case, the names of 13
Criminal Appeal No.70-SB of 1997.

-9-

accused have been mentioned by the Investigating Officer himself.

Investigating Officer was not examined as he expired during the

pendency of case. So, when there were chances of manipulation of

the names of 13 accused, in that case, the testimony of this witness

cannot form basis of conviction of appellant. On the same set of

evidence,all the accused except appellant have been acquitted.

Even the accused who have been arrested at the spot have been

acquitted by the trial Court. No identification parade was held at

any stage of trial. The defence version is more probable and the

possibility cannot be ruled out that PW-18 ASI Tara Chand and

PW-19 HC Jai Singh have specifically named the accused on

account of grudge of the SHO of the Police Station with the

appellant as suggested to these witnesses. Needless to say, PW-18

ASI Tara Chand and PW-19 HC Jai Singh being subordinates of

Inspector Sahib Ram will toe to the line of his superior in

identifying the appellant. Both these witnesses have also named

other persons in the Court itself but those persons have been

acquitted by the trial Court. So, no ground for convicting the

appellant in such a serious offence is made out. In the FIR itself,

the names of other accused are mentioned. The Court cannot do

imparity with the co-accused situated in similar situation.

PW-18 ASI Tara Chand has stated that Vijay Mittal
Criminal Appeal No.70-SB of 1997.

-10-

accused caused him injury with the help of a piece of stone. Said

Vijay Mittal has not even been recognised by this witness in the

Court. The reason for falsely identifying the appellant is that he

had raised slogans against Inspector Sahib Ram.

Further more, the statements of PW-18 ASI Tara

Chand and PW-19 HC Jai Singh are discrepant on material

particulars. PW-18 ASI Tara Chand stated that the appellant

sprinkled petrol and Raj Kumar accused set the vehicle of Fire

Brigade on fire. But, PW-19 HC Jai Singh deposed that appellant

Yogesh Kumar sprinkled petrol on the vehicle of Fire Brigade and

he also set the said vehicle on fire. PW-18 ASI Tara Chand

deposed that SHO Sahib Ram met him on PMH and they went to

the Goal Chakkar in the vehicle of the SHO. On the other hand,

PW-19 HC Jai Singh, who was also a member of the police party,

stated that the SHO did not meet them. These material

contradictions in the statements of PW-18 ASI Tara Chand and

PW-19 HC Jai Singh shake the veracity of their testimony and no

implicit reliance can be placed on their statements, particularly

when they had a strong motive for falsely implicating the

appellant.

Moreover, it is not safe to base conviction of the

appellant on the same set of evidence on which the other 19 co-

Criminal Appeal No.70-SB of 1997.

-11-

accused have been acquitted.

In view of the above discussion, the appeal is accepted.

The impugned judgment/order of the trial Court stand set aside and

the appellant stands acquitted of the charges framed against him by

giving him benefit of doubt.

A copy of this judgment be sent to the trial Court for

strict compliance.


August 22nd ,2008.                            ( K. C. Puri )
Jaggi                                            Judge