Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 34, Cited by 1]

Delhi High Court

Kalu @ Rajvir @ Rinku vs State on 9 May, 2018

Author: C. Hari Shankar

Bench: S.P.Garg, C. Hari Shankar

$~
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

                           Judgment reserved on: 20th January, 2018
                           Judgment pronounced on: 09th May, 2018

+    CRL.A. No. 243/2017

KALU @ RAJVIR @ RINKU                                    .... Petitioner
                           Through:         Mr.Sumeet    Verma      and
                                            Mr.Aman Chaudhary, Advs.

                           versus
STATE                                                     ..... Respondents
                           Through:         Mr. Rajat Katyal, APP with
                                            Insp. Suresh Chand and ASI
                                            Puran Singh, PS Gokal Puri

+    CRL.A. No. 309/2017

LALIT YADAV @ MENTAL                                    .... Petitioner
                           Through          Mr. Ashok Kumar Sharma and
                                            Mr. C. Kannan, Advocates

                           versus
STATE                                                  ..... Respondents
                           Through:         Mr. Rajat Katyal, APP with
                                            Insp. Suresh Chand and ASI
                                            Puran Singh, PS Gokal Puri




Crl Appeal 243/2017 & Crl Appeal 309/2017                 Page 1 of 93
 CORAM:-
HON'BLE MR JUSTICE S.P.GARG
HON'BLE MR JUSTICE C. HARI SHANKAR

%                          (JUDGMENT)

C. HARI SHANKAR, J

1.    These appeals, at the instance of the appellants Kalu @ Rajvir
@ Rinku and Lalit @ Mental, assail (i) judgement, dated 18th October,
2016, passed by the learned Special Judge, NDPS (hereinafter referred
to as ―the learned Special Judge‖), which holds the said appellants
guilty of committing the murder of the deceased Sahdev and,
accordingly, convicts them under Section 302, read with Section 34 of
the Indian Penal Code, 1860 (hereinafter referred to as ―the IPC‖), as
well as Section 392 read with Section 34 of the IPC and, additionally,
convicts Lalit under Section 397 and Section 411 of the IPC, and (ii)
consequent order, dated 25th November, 2016, of the learned Special
Judge, which sentences (i) Kalu to
              (a)   imprisonment for life and fine of ₹ 10,000/-, with
             default simple imprisonment of 6 months, for the offence
             under Section 302 of the IPC, and
             (b)    rigorous imprisonment for 3 years, with fine of ₹
             5000/-, with default simple imprisonment for 3 months,
             for the offence under Section 392 of the IPC, and
             (ii)   Lalit to

Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 2 of 93
               (a)   imprisonment for life and fine of ₹ 10,000/-, with
              default simple imprisonment of 6 months, for the offence
              under Section 302 of the IPC,
              (b)   rigorous imprisonment for 3 years, with fine of ₹
              5000/-, and default simple imprisonment of 3 months,
              for the offence under Section 392 of the IPC,
              (c)   rigorous imprisonment for 7 years, with fine of ₹
              5000/- and default simple imprisonment for 3 months,
              for the offence under Section 397 of the IPC, and
              (d)   rigorous imprisonment for one year, with fine of ₹
              1000/-, with default simple imprisonment for 15 days,
              for the offence under Section 411 of the IPC.


The Case of the Prosecution


2.       The facts, as alleged by the prosecution, may be set out as
under:


2.1      At 9:25 PM. on 15th August, 2011, PW-5 (Rakesh Kumar)
made a call to the PCR, informing that someone had murdered Sahdev
Singh, 35 to 36 years of age, in the Gali (Lane) in front of the petrol
pump at Loni Road. The call was received by Ct. Kamlesh (PW-20),
who dispatched the call to the PCR, where it was received by PW-17
ASI Rajinder Prasad (PW-17) at 9:28 PM. He recorded the

Crl Appeal 243/2017 & Crl Appeal 309/2017              Page 3 of 93
 information in the roznamcha vide DD Entry No 22-A (Ex PW-17/A),
and assigned it, for appropriate action, to SI Ishwari Prasad (PW-25).
Following thereupon, SI Ishwari Prasad (PW-25) and Const. Rajender
(PW-23) reached the spot, where they found the dead body of a male,
bearing two stab injuries in the abdomen. They met PW-5 Rakesh
Kumar (who had made the call to the PCR), who identified the dead
body as that of Sahdev Singh, who used to work in his factory. Beat
Const. Narinder, and Const. Pramod (PW-26), also reached the spot.
The dead body was taken, by SI Ishwari Prasad (PW-25), and Const.
Rajender (PW-23), to the GTB Hospital, where they reached around
10:58 PM. Dr. Nitin Chawla (PW-14) declared that Sahdev Singh had
been brought in dead, and prepared MLC accordingly (Ex PW-14/A).
SI Ishwari Prasad (PW-25), thereafter, returned to the scene of the
crime, but could not find any eyewitness thereto. He, accordingly,
prepared tehrir (Ex PW-25/A), for registration of the case under
Section 302 IPC.


2.2   Following thereupon, on 16th August, 2011, at 12:10 AM, ASI
Braham Singh (PW-13) registered an FIR, under Sections
392/397/482/411/34 IPC, and assigned the investigation to Insp.
Karan Singh Rana (PW-35).


2.3   The MLC of the deceased Sahdev was received, by the IO Insp.
Karan Singh Rana, from SI Ishwari Prasad (PW-25) following

Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 4 of 93
 whereupon Site Plan was prepared by the IO, who also took samples
of blood, earth, etc., which were seized vide Seizure Memo exhibited
as Ex PW-5/A. The IO (PW-35), thereafter, recorded the statement of
Satpal Singh (PW-1), under Section 161 of the Code of Criminal
Procedure, 1973 (hereinafter referred to as ―the Cr.P.C.‖), wherein
Satpal Singh stated that, at about 8:30 PM. on 15th August, 2011,
when he, along with his brother-in-law (the deceased Sahdev), were
walking towards the factory of Sahdev, they were attacked by two
boys, one of whom snatched the mobile phone of Sahdev and the
other, who was holding a knife, stabbed him twice in his abdomen.
The mobile phone which was snatched, was stated to be of ―GILD‖
make, with No. 8826275946. He further stated that the Passbook, as
well as money, being carried by Sahdev, were also stolen. From their
conversation, he deduced the name of the boy who stabbed Sahdev,
and the boy who stole the mobile phone, LIC policy and passbook
from him, as Lalit and Kalu respectively, and stated that, while he
could identify Kalu, he could not identify Lalit, as his back was turned
towards him.


2.4   Post mortem of the dead body of Sahdev was conducted, by
PW-28 Dr. Meghali Kelkar, between 11:45 AM and 1:15 PM. on 16th
August, 2011. The details of the said report would be referred to later
in the course of this judgement.


Crl Appeal 243/2017 & Crl Appeal 309/2017              Page 5 of 93
 2.5   Call Detail Records (CDRs) of Airtel No 8826275946 (Ex PW-
15/B), being the phone No. of the deceased Sahdev, (as per the
statement of PW-1 Satpal Singh) were obtained, by the IO (PW-35).
From the said CDRs, the IMEI No. of the said mobile phone was
traced as 3568 4204 1277 020, wherefrom it was further revealed that
the said phone had been used for Vodafone Mobile No. 7838205464.
CDRs of Vodafone No. 7838205464 were, thereafter, obtained (Ex
PW-27/C), on analysis whereof it was revealed that, at 21:36:24
hours, and 21:36:07 hours, on 15th August, 2011, calls were made
from the said Vodafone No. 7838205464, to 9716943654. This
number, i.e. 9716943654 was found to belong to PW-6 Bhupender @
Jalim, whose statement was, therefore, recorded under Section 164 of
the Cr.P.C. (Ex PW-6/B). The said statement read thus:
      ―On 15.08.2011 at about 9:15 p.m., I received a call on my
      mobile phone from Mobile of Kalu @ Rajvir. Lalit @ Mental
      talked to me from his mobile No. He said to me that he (Lalit)
      and Kalu had committed murder in the Gali in front of Theka
      in Gokalpur. He asked me if I could arrange for a place for
      them to hide out. I know both Lalit @ Mental and Kalu @
      Rajvir. Lalit @ Mental lives in H Block in Gali No. 4, Ganga
      Vihar and Kalu works with my neighbour Prem. Prem has
      many buffaloes and he runs a dairy.‖


2.6   On 18th August, 2011, Lalit surrendered, whereafter, on 26th
August, 2011, he was formally arrested, in Court, by SI Ishwari
Prasad (PW-35) and Const. Satender (PW-24). During his police



Crl Appeal 243/2017 & Crl Appeal 309/2017                Page 6 of 93
 remand, Lalit was identified by PW-1 Satpal Singh, at the Police
Station.


2.7   The IO (PW-35), thereafter, recorded the disclosure statement
of Lalit, which was exhibited as Ex PW-35/B. In the said statement,
Lalit narrated the incident as already set out hereinabove, and stated
that he had given the dagger, with which the crime had been
committed, to Kalu, and retained, with him, the mobile phone and
passbook stolen from Sahdev. He stated that the mobile phone and
passbook were at his house, and that he could also guide the Police
team to Kalu, as he was aware of the places where he used to hide.


2.8   Following the above disclosure statement, Lalit led the IO and
Const. Varun Kumar (PW-23) to his house, where, from the almirah
(cupboard), were recovered (i) one ―GILD‖ make mobile phone, with
two SIM cards, having IMEI Nos. 356842041277026 and
356842041277034 (Ex P-2), (ii) one passbook of Punjab National
Bank, of Kapil Kumar (Ex P-3), (iii) the LIC policy of the deceased
Sahdev (Ex PW-23/P-1) and (iv) 8 passport size photographs (Ex PW-
33/P-2), all of which were seized.


2.9   On 4th September, 2011, at about 6:15 PM., Kalu was arrested
by Const. Pramod (PW-26) and the IO vide Arrest Memo Ex PW-1/B.
On his personal search being carried out, a black and red Samsung

Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 7 of 93
 mobile phone, with IMEI 351703041833090, but without any SIM
card, and one mobile phone, having Vodafone No. 7838205464, were
recovered and seized, vide Seizure Memos Ex PW-35/P-2 and Ex
PW-35/P-3 respectively. The disclosure statement of Kalu (Ex PW-
1/D) was recorded, during the course of which he disclosed that he
could get the knife, with which the crime was committed, recovered.
Following the report, Kalu led the police to his house, where, from the
cupboard, the said knife (Ex PW-1/B-1) was recovered. The knife was
sealed and seized. The knife was found to be 44 cm in total length,
with a blade of length 22 cm, width 5.3 cm and 0.4 cm in thickness.
Reddish-brown stains were seen on the blade.


2.10 The scene of crime was pointed out, by Lalit and Kalu,
separately, vide Pointing Out Memos (Ex PW-33/A and PW-1/F),
respectively.


2.11 The knife was sent, for analysis, to the FSL, by the IO, and was
deposited in the FSL by PW-29 Const. Amit Kumar. The FSL Report
(Ex PW-35/E) could not, however, detect any blood on the knife.


3.    Kalu and Lalit were chargesheeted under Sections 302/34 IPC
and 392/34 IPC. In addition, Lalit was also chargesheeted under
Sections 397 IPC and 411 IPC, as also Sections 25 and 27 of the Arms


Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 8 of 93
 Act, 1959. The case was committed to Sessions, where the appellants
pleaded not guilty and claimed trial.


The course of Trial


4.    To the extent relevant, the evidence, of the witnesses who
deposed on behalf of the prosecution and the defence, may be referred
to, as under.


Prosecution Witnesses


4.1   PW-1 Satpal Singh was, at the time of investigation, regarded
as an eye-witness to the robbery and murder of Sahdev Singh. It is
imperative, therefore, to extract his testimony in full.


4.2   The record of examination-in-chief of PW-1 Satpal Singh, on
19th March, 2012, was as under:-

      ―On S.A.

             On 15.08.2011, at about 8:30 p.m, I along with my
      brother in law (Jija) Sahdev was going to his plastic factory at
      Gokal Pur in the Gali. When we reached near the gali in front
      of petrol pump at Gokal Pur, I went to a nearby shop to
      purchase Gutka and my brother in law went ahead towards
      his factory. Within a few minutes I saw that my brother in
      law Sahdev (Jija) was stopped by two boys and they were
      snatching his personal belongings. One of the accused, asked

Crl Appeal 243/2017 & Crl Appeal 309/2017                  Page 9 of 93
       the other person by calling him Kalu to snatch mobile of
      Sahdev. On objection of Sahdev, Kalu asked the co-accused
      Lalit to stab Sahdev with the knife. Lalit stabbed Sahdev
      with knife two three times and both the accused persons
      snatched his personal belongings which include his mobile
      phone, money from his pockets and some papers. Thereafter,
      both the accused persons ran away from the spot. I can
      identify the accused persons, if produced before me. Due to
      fear I also ran away from the spot and from my mobile phone,
      I intimated the factory owner Sh. Rakesh. I thereafter, went
      to my house. I reached my house at about 9.30 p.m. and gave
      the information about the crime to Rakesh at about 10.00 p.m.
      Rakesh called me near the Petrol Pump at about 10.00 p.m. I
      had reached the petrol pump again at about 10.00 p.m.

      Court Question. Whether you have seen your brother in law
      Sahdev near Petrol Pump.

      Ans. No.

      Thereafter, I alongwith Rakesh and the police officials went
      to the police station. Police has not asked anything from me
      and thereafter, I went back to my house. On the next day, I
      alongwith my other relatives again went to the police station
      in the morning. Police made enquiries from me and recorded
      my statement.

      Again on 26.08.2011, I was called to PS by IO. When I
      reached the police station, I saw the police officials
      interrogating one boy. I identified that person as the person,
      who gave stab injuries to Sahdev. My statement was
      recorded by police. The witness has correctly identified the
      accused Lalit by pointing his finger towards him, present in
      the Court as the accused who stabbed his brother in law
      Sahdev. The accused has correctly identified the other
      accused Kalu by pointing his finger towards him, who had
      caught hold Sahdev and snatched his mobile phone and other
      articles.


Crl Appeal 243/2017 & Crl Appeal 309/2017                Page 10 of 93
       On 04.09.2011, I was again called to PS. I accompanied the
      police team to the spot. Thereafter, the police team alongwith
      me went to Village Johripur. Accused Kalu was also in the
      custody of the police. Accused Kalu took the police team to
      his house and got recovered a knife from the almirah of his
      house. Police seized the knife vide memo Ex. PW1/A, which
      bears my signatures at point A. Thereafter, we returned to the
      police station. Both the accused are present in the Court
      today.

      At this stage, Ld. Addl. P.P. for the State request to cross-
      examine the witness, as he is resiling from his earlier
      statement. Heard. Allowed.

      It is correct that my statement was recorded on 16.08.2011,
      26.08.2011 and 04.09.2011. It is correct that out of fear I ran
      away from the spot. It is correct that after sometime, I came
      to the spot and found police present there. It is correct that
      from the police I came to know that my brother in law Sahdev
      had expired.

      It is correct that on 26.08.2011, I went to PS Gokal Puri to
      enquiry about the case. It is correct that when I reached
      inside PS, I saw a person is standing near the wall and
      looking towards the calender on the wall. It is correct that I
      identified that person as Lalit (accused present in the Court),
      who stabbed my brother in law Sahdev on 15.08.2011. It is
      correct that on 15.08.11 at about 8:30 p.m., at the time of
      stabbing, accused Lalit, present in the Court, told my Jija
      Sahdev, to hand over him all the articles which were with
      him. It is correct that when my brother in law has showed his
      reluctant, as per the instigation of accused Kalu accused Lalit
      stabbed my brother in law.

      It is correct that on 04.09.2011, I joined the investigation with
      the police team and we reached near Punjab National Bank,
      Johripur Road. It is correct that near Johripur road, as per my
      pointing out accused Kalu present in the Court was
      apprehended. It is correct that he was arrested by arrest

Crl Appeal 243/2017 & Crl Appeal 309/2017                   Page 11 of 93
       memo Ex. PW1/B and his personal search was conducted
      vide memo Ex. PW1/C. It is correct that both the memos
      bears my signature at point A and signatures of Kalu, appears
      at point X. It is correct that accused Kalu was interrogated
      thoroughly and his disclosure statement was recorded vide
      memo Ex. PW1/D, which bears my signatures at point A and
      signatures of accused Kalu, at point X. It is correct that
      accused Kalu took the police team to his house and got
      recovered one knife, from the almirah, situated in the room at
      roof. It is correct that police prepared the sketch of the knife
      vide memo Ex. PW1/E, which bears my signatures at point A
      and signatures of accused Kalu at point X. It is correct that
      thereafter, the knife was kept in the cloth pulanda and sealed
      with the seal of KS and seized vide memo Ex.PW1/A. It is
      correct that accused Kalu also point out the spot i.e. the place
      of the incident and the IO prepared the pointing out memo
      Ex.PW1/F. It is correct that the IO prepared the site plan of
      the place of recovery of the knife vide memo Ex PW1/G,
      which bears my signatures at point A and the signatures of the
      accused Kalu at point X.

      It is correct that I can identify the knife, if shown to me.

      Further examination is deferred as the case property has not
      received from the FSL.‖


4.3   The record of cross-examination of PW-1, Satpal Singh on 22nd
February, 2013, was as under:-
      ―XXXXXX by Sh. K.N. Sharma, Ld counsel for the accused
      Lalit Yadav.

              I and deceased Sahdev were living in the same
      locality. However, we were working at different places. I
      was working in Shahdara and the deceased was working in
      village Gokalpur. On the day of incident, it was my off day.
      I do not know the gali number of the place of incident.
      However, the spot of the occurrence opposite to petrol pump

Crl Appeal 243/2017 & Crl Appeal 309/2017                    Page 12 of 93
       at the distance of 50 paces. The shop from where I went to
      purchase the gutka was situated at the distance of 30 paces
      from the place of occurrence. It hardly took me two minutes
      to purchasing the gutka. The accused persons were not know
      to me prior to the incident when the accused persons were
      giving beatings of Sahdev. I had seen one of the accused by
      face and the other accused from back. I had not told the
      occurrence to the shopkeepers, to the petrol pump occupants
      or to the police. However, I had made a telephone call to
      Rakesh, the owner of the factory namely Rakesh, where
      Shahdev, deceased was working there. I had knowledge
      about the mobile phone of Rakesh, owner of the factory. The
      distance between that factory and the occurrence may be
      about 30 paces. I made telephone call when I reached on the
      road near petrol pump from my mobile phone. Rakesh
      immediately came there and police also came there. I and
      Rakesh went with the police to the police station and to the
      hospital. I went to the PS on the same night of the occurrence
      and thereafter, I went to the police station on 26.08.2011 and
      thereafter, on 04.09.2011. I had gone to the PS to enquire
      about the case where I came to know about the arrest of the
      accused person. On that day, I went to the PS at about 12:00
      noon and remained there till 4:00 p.m. I had seen the accused
      persons in the PS. It is wrong to suggest that the police has
      also given beatings to me. The IO has also prepared some
      documents on 26.08.2011. My statement was also recorded.
      I do not know about the contents of the documents. My
      signature was also obtained on some documents. It is wrong
      to suggest that I had not seen the spot and I have never
      accompanied Sahdev (since deceased). It is wrong to suggest
      that I have not seen any quarrel and I am deposing falsely in
      the court today.

      XXXXXX by Sh. V.P. Tiwari, Ld. Counsel for the accused
      Kalu.

      I am the real brother-in-law of the deceased Sahdev. When I
      reached the spot with Sahdev, there was no electricity in the

Crl Appeal 243/2017 & Crl Appeal 309/2017                Page 13 of 93
       area. Vol. there was enough light to identify the human
      beings. No public person was passing through the spot at that
      time.

      On 04.09.2011, I went to the PS of my own, at about 3:00
      p.m. The house of the accused Kalu was situated at a
      distance of about 7-8 kilometers from the PS. It is wrong to
      suggest that I had not accompanied the Police Officials' to the
      residence of the accused Kalu on 04.09.2011 and no recovery
      was effected at his instance, in my presence. It is wrong to
      suggest that no seizure memo was prepared by the IO at the
      spot and the accused has not made any disclosure statement in
      my presence. It is wrong to suggest that I am deposing falsely
      in the court today.‖


4.4   The evidence of PW-5 Rakesh Kumar also deserves to be
reproduced, in extenso, as under:
      ―PW-5 Statement of Rakesh Kumar, S/o Sh. Brahmpal, aged
      about 32 years, R/o Gali no. 3/22, Nahar Road, Village Gokal
      Pur, Delhi-94.

      On SA

              I am running a plastic factory at Gokul Pur Village,
      near Petrol Pump. Deceased Sahdev was employed in my
      factory as a labourer for last about 2 ½ years, prior to the
      incident. On 15.08.2011, about about 9.15-9.30 PM. I was
      going to my factory and I reached in Gali in front of Petrol
      Pump Gokul Pur going towards my factory I found 4-5
      persons standing in the Gali, near my factory. The said Gali
      is a narrow Gali and because of those 4-5persons there was no
      further space for my motorcycle to go inside the Gali and
      therefore, I also stopped there, near those persons and there I
      found the blood stained dead body of Sehdev lying in the
      Gali. Thereafter, I called the police on phone no. 100 from
      my mobile phone no. 9899233623. Within 5-7 minutes of my

Crl Appeal 243/2017 & Crl Appeal 309/2017                 Page 14 of 93
       call, the police reached there. The local police as well as the
      PCR has come on the spot.             They also called the
      photographers and took photographs of the spot. The police
      officials seized the blood from the spot as well as the earthe
      control and blood stained earth/mud (sand) from there, vide
      seizure memo Ex. PW5/A, which bears my signature at point
      A. They also seized a lunch box from the spot vide seizure
      memo Ex. PW5/B, which bears my signatures at point A.
      The police officials also prepared a site plan at my instance,
      which is Ex. PW5/C, which bears my signatures at point A.
      They also made enquiries from me and also recorded my
      statement.

      XXX by Sh. K.N. Sharma, Advocate from DLSA for the
      accused Lalit.

             I had not known the persons, who were standing near
      the dead body. My factory is at a distance of about 50 meters
      from the spot, where the dead body was lying. There was no
      factory adjacent to the spot where the dead body was lying.
      The PCR van and the local police had arrived at the spot
      almost simultaneously. The PCR van remained at the spot for
      about 1 hour. The other police officials from the local police
      station remained at the spot, till date mid night. The dead
      body was shifted from the spot by the PCR Van. I do not
      remember whether the police officials recorded the statement
      of any other public persons on the spot, in my presence. The
      documents Ex. PW-5/A, Ex. PW5/B and Ex. PW 5/C, were
      prepared on the spot. It had not given any proof of
      employment of Sahdev in my factory, to the police. It is
      wrong to suggest that I had not made any call to the police
      from my mobile phone.

      Court Ques. Whether Sh. Sat Pal, the brother in law (sala) of
      deceased Sehdev, had informed you about the incident on
      phone, prior to the time you were going to your factory?

      Ans. No. I was going to my factory of my own.


Crl Appeal 243/2017 & Crl Appeal 309/2017                 Page 15 of 93
       Court Ques. Whether Sat Pal had met you either at the spot
      or immediately prior to your going to your factory?

      Ans. No

             It is wrong to suggest that I had not visited the spot on
      15.08.2011 and I had not seen the dead body of Sehdev and I
      have been planted as a witness by the police officials. It is
      wrong to suggest that I am deposing falsely in the Court
      today.‖

He was not cross-examined, despite grant of opportunity.


4.5   PW-6 Bhupender @ Jalim deposed, in examination-in-chief on
22nd March, 2012, that Kalu and Lalit were his friends and that, on
15th August, 2011 at about 9:30 PM., he received a telephone call, on
his number 9716943654, from Kalu (who was present in court and
whom he correctly identified), who asked him to talk to Lalit (who
was also present in the court and whom he identified). He further
deposed that Lalit confessed to having, with Kalu, committed murder
of a person, in the gali near the liquor shop at village Gokulpur, and
requested him to provide a place for them to hide, but that he declined
and informed the police officials on 17th August, 2011.


4.6   In his cross-examination by learned counsel appearing for Lalit,
PW-6 deposed, however, that his first statement was recorded by the
police officials on 17th August, 2011 in the Police Station, and was
voluntary, but that, after recording the said statement, he remained in

Crl Appeal 243/2017 & Crl Appeal 309/2017                  Page 16 of 93
 the custody of the Police, and was released only after his statement,
under Section 164 of the Cr.P.C, was recorded on 24th August, 2011
(Ex PW-6/B). He, however, admitted that he had not disclosed the fact
of his having been illegally detained in custody by the Police
authorities, to the learned MM.


4.7   PW-7 Rajeshwari, the wife of the deceased Sahdev, confirmed,
in her examination-in-chief on 22nd March, 2012, that her husband
was using the mobile No. 8826275946, obtained on the identity of
their neighbour Joginder, and that he was carrying the said phone with
him on the date of his murder, i.e. 15th August, 2011. She was not
cross-examined, despite grant of opportunity. This was corroborated
by the deposition of PW-8 Joginder Singh and PW-15 R.K. Singh.


4.8   PW-10, Kapil, the son of the deceased Sahdev, confirmed, in
his examination-in-chief on 30th April, 2012, that, on 15th August,
2011, his father Sahdev had left their house at about 8 PM., towards
his factory, carrying, with him, a lunchbox, a passbook of the Punjab
National Bank (PNB), and a mobile phone of ―GILD‖ make, with
No.8826275946, and that, at about 9:30 PM. on the same day, he
came to know that his father had been stabbed and had died. He
identified the lunchbox, the passbook (in the name of Kapil Kumar i.e.
himself) and the mobile phone, which were shown to him. They were,
accordingly, exhibited as Ex P-1, P-2 and P-3 respectively.

Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 17 of 93
 4.9 PW-13 ASI Braham Singh deposed, in his examination-in-chief
on 29th August, 2012, that, at 12.10 AM on 16th August 2011, he had
received the rukka from SI Ishwari Prasad (PW-25) through Const.
Narender, having endorsed the same, and to having had FIR 286/11
registered on the basis thereof, after which the investigation was
handed over to the IO Insp. Karan Singh Rana (PW-35).


4.10 PW-14 Dr. Nitin Chawla, Junior Resident, GTB Hospital, who
had prepared the MLC of the deceased Sahdev (Ex.PW-14/A) at the
time when his dead body was brought to the Hospital, confirmed that
the dead body of Sahdev had been brought by Constable Rajender
(PW-23) and SI Ishwari Prasad (PW-25).


4.11 PW-17 ASI Rajender Prasad confirmed, in his examination-in-
chief dated 18th September, 2012, having recorded DD Entry No.22 A
(Ex PW-17/A) at 09:28 PM. on 15th August, 2011, and having
informed SI Ishwari Prasad (PW-25) of the contents thereof.


4.12 PW-19 SI E.S. Yadav deposed, in his cross-examination-in-
chief on 16th October, 2012, that, on receiving information regarding
the murder of Sahdev at about 09:45 PM. on 15th August, 2011, he,
along with HC Surender Prasad and photographer Const. Shyam Lal
(PW-21) reached the spot of incident, and that, though the dead body

Crl Appeal 243/2017 & Crl Appeal 309/2017            Page 18 of 93
 had been removed, some blood was lying there. He confirmed having,
thereupon, prepared his Visitation Report (PW-19/A) around 12:00
midnight and handed a copy thereof to IO Insp. Karan Singh Rana
(PW-35). He further stated that the details regarding the name of the
deceased, and the modus operandi adopted in the offence, had been
entered by him as per the direction of the IO.


4.13 PW-20 L/Const. Kamlesh cofirmed, in her examination-in-chief
on 16th October, 2012, having received a call from Yogesh
(9899233623) regarding the murder, and having entered the
particulars in the PCR Form (Ex.PW-20/A). She was not cross-
examined.


4.14 PW-22 Const. Shyam Lal of the Mobile Crime Team deposed
that at 10.00 PM., on 15th August, 2011, he along with, SI E.S. Yadav
(PW-19) went to the Rasoi Wali Gali, where he was met by the IO
Insp. Karan Singh Rana (PW-35) and, as directed by him, took seven
photographs of the spot (PW-21/1 & PW-21/7).


4.15 PW-23 Constable Rajender Prasad deposed, in his examination-
in-chief on 22nd February, 2013, that consequent to the receipt by SI
Ishwari Prasad (PW-25) of DD No. 22-A, he, along with SI Ishwari
Prasad, reached the spot where they found the dead body of Sahdev, at
9.40 PM., and that, after having the photographs taken, had the dead

Crl Appeal 243/2017 & Crl Appeal 309/2017            Page 19 of 93
 body shifted to the Hospital. He further confirmed that SI Ishwari
Prasad left the hospital, leaving him to guard the dead body. He
further confirmed the fact that the next day, i.e. on 16 th August, 2011,
the post mortem of the dead body was conducted by the doctor, who,
thereafter gave the clothes of Sahdev,       his viscera and a parcel
containing his blood sample on a gauze, which he, in turn, handed
over to the IO Insp. Karan Singh Rana (PW-35) who seized them vide
Seizure Memo Ex PW-23/A.


4.16 The examination-in-chief and cross-examination of PW-25 SI
Ishwari Prasad, may be reproduced in extenso as under:


      ―On S.A.

             On 15.08.2011, I was posted at PS Gokalpuri as SI.
      On that day, DDA No. 22A was received to me from the duty
      officer, which was received at PS at about 9.28 p.m.,
      regarding murder of Shahdev Singh aged about 35-36 years
      opposite village Gokalpur in front of patrol pump in gali,
      Loni road from phone no. 9899233623. The attested copy of
      DD is already Ex. PW17/A. I alongwith Ct Rajender went to
      the spot and there, we found one person lying in the Ishtri
      rasoi wali Gali. The legs of the injured were towards Eastern
      side and head was towards western side and the injured was
      lying on its right side (dahini carvat). There were two stab
      injuries over the abdomen and some blood was lying on the
      road. One lunch box was also lying near the injured. One
      person, namely, Rakesh, s/o Brahm Pal met to us at the spot
      and he identified the injured as of Shah Dev Singh S/o Panna
      Lal R/o Village Nagal Dharpur, Tehsil Dibai, district Buland
      Shahar, PS Narora having his present address D-121, Gali

Crl Appeal 243/2017 & Crl Appeal 309/2017               Page 20 of 93
       No. 1, Gagan Vihar, Ghaziabad. He also told that the injured
      used to work at this factory. In the meanwhile, beat Ct.
      narender and Ct. Pramod reached there. I had called private
      photographer, who took the photographs of the injured. I left
      Ct. Narender and Ct. Pramod at the spot and I alongwith Ct.
      Rajender took the injured to the GTB Hospital. The doctor
      declared injured brought dead vide MLC No. 4729/11, which
      is already Ex. PW14/A and the doctor also mentioned on the
      MLC assault by some sharp object. I left Ct. Rajender at
      GTB Hospital and I came back to the place of the incident.
      No eye witness met to me at the spot. Therefore, I made
      endorsement Ex. PW25/A, on the DD No. 22A, which bears
      my signature at point A and gave it to Ct. narender at about
      11.55 p.m. for getting the FIR registered Insp. K.S. Rana,
      SHO, PS Gokalpuri came at the spot and I handed over copy
      of MLC to him. Crime team also reached at the spot, who
      inspected the spot.      Crime team photographer took the
      photographs of the spot. Insp. K.S. Rana, IO, prepared the
      site-plan, on my pointing out and pointing out of witness.
      Rakesh Kumar, which is already Ex. PW5/C, which bears my
      signature at point B. IO lifted the blood on gauze. He also
      lifted the blood stained earth and earth control and converted
      the same into separate pulandas and sealed with the seal of
      KS and seized through seizure memo, which are already
      Ex.PW5/A, which bears my signature at point B. the IO also
      seized the lunch box while preparing the seizure memo,
      which is already Ex. PW5/B, which bears my signature at
      point B. the seal after use was handed over to me. We made
      search for the accused person, but, in vain. On the next date
      morning, I returned the seal to the IO.

             On 04.11.2011, IO called the draftsman, SI Mukesh
      Kumar Jain and I, draftsman accompanied with the IO to the
      place of the incident and there, draftsman took rough notes
      and measurements, on inspecting the scene of crime, at my
      pointing out. I identify the photographs, which are already
      Mark PW16/P-1 and PW16/p-2, which were taken at the spot
      and depicting the dead body. The photographs are now Ex.

Crl Appeal 243/2017 & Crl Appeal 309/2017                Page 21 of 93
       PW25/B and Ex.PW25/C, which were taken by photographer
      Chokha singh, in my presence.

             I can identify the case property, if shown to me.

             At this stage, MHCM has produced one lunch box,
      upon which words ‗Canon' and ‗Pooh' are printed and there
      are plaster tap affixed on it bearing particulars of the present
      case and seal of KS on its top and bottom at two places each.
      The lunch box is shown to the witness, who identify the same
      as already Ex.P-1, which was seized by the IO at the spot.‖

      XXXX by Sh. K.N. Sharma, Advocate for the accused Lalit
      Yadav @ Mental.

      ―      The scene of crime is at a distance of around 1 to 1.5
      k.m. from the PS-Gokal Puri. We reached the spot by private
      motorcycle within 10-20minutes after receiving instruction at
      around 9.25 p.m. to 9.30 p.m. from Duty Officer. No public
      person met us at the spot when we reached the spot. At the
      time when I received message from Duty Officer my location
      was in Gokal Puri Market. The scene of crime is at a distance
      of around 1 to 1.5 k.m. from the Gokal Puri Market. I
      alongwith Ct. Rajender took the deceased to the GTB
      Hospital 20-25 minutes after reaching the spot. I returned to
      the scene of crime from the hospital at around 11.15 p.m. I
      sent rukka from the spot to the police station.‖

      ―XXXX by Sh. K.N. Sharma, Advocate for the accused Lalit
      Yadav @ Mental.

      ―      I had called the photographer at around 9.45 p.m.-9.50
      p.m.through my mobile phone. Photographer reached at the
      scene of crime within 10 minutes. I do not remember the
      number of photographs taken by him. He remained at the
      spot for 5 minutes-10 minutes. After making call to
      photographer, I made a call to the Crime team through North
      East Control Room. Crime Team reached at the spot around

Crl Appeal 243/2017 & Crl Appeal 309/2017                  Page 22 of 93
       12.10 a.m. (mid night). I do not remember the exact time for
      which the Crime Team remained at the spot. Vol. Second IO
      Insp. K.S. Rana had taken over the investigation from me and
      I was assisting him at that time. In so far as I am able to
      recollect Insp. K.S. Rana reached at the spot at 12.05 a.m.
      (mid night). Vol. He had come to the spot after I had sent
      rukka to the police station. I had not given any information
      about the shifting of the injured to the hospital after reaching
      at the spot or that he was declared ‗brought dead' to the
      police station. Vol. No such information is required to be
      given since being an I.O. I have to investigate the matter.
      However, I had conveyed to my senior i.e. Insp. K.S. Rana
      that I had reached at the spot and the facts observed at the
      spot. I have not stated in my statement or in my examination
      in chief that I had conveyed the fact of reaching at the spot
      and the facts observed at the site to Insp. K.S. Rana. The
      reason for not stating these facts is that these are not required
      to be stated since we remain in contact with our senior
      officers in discharge of our official duties. I returned the seal
      to the IO in the morning on 16.08.2011. when I returned
      from the hospital to the spot, one public person/employer of
      the deceased was present at the spot. There was no shop in
      the street where the scene of crime is localed. Electric pole
      was at a distance of 2 to 3 meters from the body of the
      deceased. There was light in the electricity pole at that time.
      Public persons/labours were passing through the said street
      during that time. I made effort to get information from them
      but they said that they did not know about the incident and
      left the place. I did not record their names and addresses. I
      cannot say as to the scene of crime was located in a street
      which was thorough fare. It is not usually used by passerby
      beside the labour working in that street. Entrace to the street
      is from the Loni road side and it
      Proceeds towards Gokalpur.

             It is wrong to suggest that I did not join the
      investigation of the case at any point of time. It is wrong to
      suggest that DD No. 22-A was never market to me. It is

Crl Appeal 243/2017 & Crl Appeal 309/2017                   Page 23 of 93
       wrong to suggest that I had not taken the deceased to the
      hospital. It is wrong to suggest that I had not sent the rukka
      from the spot. It is wrong to suggest that I had prepared all
      the documents in the police station and signed them at the
      instance of IO at police station. It is wrong to suggest that I
      am deposing falsely.‖


4.17 PW-26, Const. Pramod also deposed, in his examination-in-
chief, regarding having met SI Ishwari Prasad (PW-25) and Constable
Narender at the Rasoi Wali Gali at 9.30 PM. on 15th August, 2011,
where they found Sahdev, and regarding their having taken Sahdev to
the hospital where he was declared ―brought dead‖. He further
confirmed the apprehending of Kalu on 4th September, 2011, and also
identified him in court. He further confirmed the recovery of the
mobile phone from Kalu, and the recording, by the IO, of the
disclosure statement of Kalu, during the course of which Kalu
disclosed the fact of concealment of the knife, with which the crime
had been committed, in his room, and offered to recover the same.
PW-26 also testified to the fact that Kalu led the Police to the scene of
the crime where he pointed out the spot where Sahdev had been
stabbed (which was recorded vide Pointing Out Memo Ex PW-1/F)
(which was signed by him) and thereafter, to his house where, from
the cupboard (almirah), the knife was recovered. The knife, which
had been sealed and seized, was shown to PW-26, who identified the
same, as being the knife which was recovered from the house of Kalu.
He further deposed that the IO had prepared the Site Plan of the spot

Crl Appeal 243/2017 & Crl Appeal 309/2017                 Page 24 of 93
 (Ex PW-1/G), which was signed by him. In further cross-examination,
by learned counsel appearing for Kalu, PW-26 re-confirmed the fact
that he had accompanied the Police personnel to the house of Kalu,
wherefrom Kalu recovered the knife and handed it over to the police
personnel. However, he also deposed, side by side, that he did not
remember (i) the time when he reached Kalu's house, (ii) the time of
recovery of the knife, (iii) the colour of the house, (iv) whether the
almirah was made of iron or wood, (v) whether there was any other
person in the house, or (vi) whether the dagger had any bloodstains on
it, or not. He further confirmed that no public person had been
associated with the recovery exercise.


4.18 PW-28 Dr. Meghali Kelkar, confirmed, in her examination-in
chief on 17th September, 2013, that she had, on 16th August, 2011,
conducted the post-mortem examination of the dead body of Sahdev,
which had been sent by the IO Insp. Karan Singh Rana (PW-35) and
was brought by Constable Rajinder Prasad (PW-23), and also
reconfirmed, orally, the contents of the post mortem report (Ex PW-
28/A) as drawn by her. She further stated that, on 13th September,
2011, the IO sought her subsequent opinion (Ex.PW-28/M), with
regard to the weapon used in the crime, and that she had opined that
the knife, shown to her after opening the sealed parcel, bearing
reddish-brown stains, was capable of causing the two injuries found
on the body of the deceased.

Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 25 of 93
 4.19 PW-33 Const. Varun Kumar deposed, in his examination-in-
chief on 25th October, 2013, that, on 27th August, 2011, at 9.10 AM,
he took Lalit from the lock-up and produced him before the IO,
whereafter they left the Police Station and reached the scene of crime,
which was pointed out, to, them by Lalit, and that the IO, thereupon,
prepared the Pointing Out Memo regarding the place, which was
exhibited as PW-33/A. He further stated that, thereafter, they went to
his house, which was opened by his mother, where from an almirah in
his room on the first floor, he retrieved one mobile phone of ―GILD‖
make, one PNB passbook, one LIC receipt and eight passport size
photographs, which he handed over to the IO, who sealed and seized
them vide Seizure Memos Ex.PW-33/B and PW-33/C. He correctly
identified Lalit, who was present in court. He also identified the
mobile phone, which already stood exhibited as Ex P-2, as well as the
PNB passbook, LIC receipt and eight passport size photographs,
which also stood exhibited as Ex P-3, PW-33/P-1 and PW-33/P-2
respectively. The cross-examination of PW-33 did not elicit anything
substantial.


4.20 PW-34, Savitri, the learned MM, testified to recording the
statement of Bhupender (PW-6) under Section 164 of the Cr.P.C.




Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 26 of 93
 4.21 The IO Insp. Karan Singh Rana, deposing as PW-35, testified,
in detail, regarding all particulars of the case. He deposed that (i) at
9.28 PM. on 15th August, 2011, SI Ishwari Prasad (PW-25) was
assigned DD-22A (Ex.PW-17/A), regarding the murder of Sahdev,
whereupon SI Ishwari Prasad reached the spot of occurrence along
with Const. Rajinder (PW-23), (ii) at 9.45 PM., he received the
information of the case through a wireless operator, (iii) at about
11.55 PM., he reached the spot, at the time when SI Ishwari Prasad
was sending the rukka (Ex.PW-25/A) to the Police Station, on the
basis whereof FIR was registered and the investigation of the case was
assigned to him, (iv) at that time, the dead body was still lying on the
road outside the gali, (v) on being summoned by SI Ishwari Prasad,
the Mobile Crime Team reached the spot, under the charge of SI
E.S.Yadav (PW-19), (vi) Chokha Singh (PW-16), the private
photographer, also reached the spot, on being summoned by SI
Ishwari Prasad, (vii) the Mobile Crime Team inspected the scene of
crime and photographs were taken by the photographer of the Mobile
Crime Team, (viii) Visitation Report (Ex.PW-19/A) was prepared by
SI E.S.Yadav, and handed over to him, (ix) in the meanwhile, Const.
Narender reached the spot, and gave him the original rukka and a
copy of the FIR registered on the basis thereof, (x) Chokha Singh also
took photographs of the spot, (xi) he inspected the spot and prepared
the Site Plan (Ex.PW-20/A), at the instance of SI Ishwari Prasad and
Rakesh Kumar (PW-5) whose statement he recorded, (xii) thereafter,

Crl Appeal 243/2017 & Crl Appeal 309/2017              Page 27 of 93
 he prepared the inquest papers and took samples of blood of the
deceased on gauze, earth control and blood stained earth which were
sealed with the seal ―KS‖ and seized vide Seizure Memo Ex. PW-5/A,
which bore his signature, (xiii) in the meanwhile, the dead body had
been sent to GTB Hospital by SI Ishwari Prasad, in the custody of
Const. Rajender (PW-23), (xiv) he, too, reached the Hospital, had the
dead body of the Sahdev identified by his relatives and had his
postmortem conducted, whereafter the dead body was handed over to
the relatives, (xv) the doctor also handed three parcels, one containing
the clothes of Sahdev, the second containing his viscera and the third
containing his blood sample, to Const. Rajender (PW-23), who
handed them over to him, (xvi) he took the samples to the Police
Station and seized them vide Seizure Memo Ex. PW-23/A, whereafter
they were deposited in the malkhana, (xvii) PW-1 Satpal Singh had
stated that Kalu and Lalit had purloined the mobile phone bearing no.
883627576, of Sahdev, (xviii) on collecting the CDRs of the said
phone, it was revealed that the said phone had been used with the
phone number 7838205464 (which was being used by Kalu), (xix)
from the CDRs of No. 7838205464, the number of Bhupender
9716943654 came up, (xx) he, therefore, proceeded to interrogate
Bhupender, who disclosed that he had received a call, on his mobile
phone, from Lalit, who told him that he and Kalu had committed the
murder of Sahdev and sought sanctuary from him, which he refused,
(xxi) on 18th August, 2011, he went to the house of Sahdev, where he

Crl Appeal 243/2017 & Crl Appeal 309/2017              Page 28 of 93
 met his son Kapil (PW-10), whose statement he recorded, (xxii) on
24th August, 2011, he produced Bhupender before the learned MM,
who recorded his statement under Section 164 of the Cr.P.C, (xxiii) on
26th August, 2011, Lalit was produced before the learned MM and
formally arrested by him vide Arrest Memo Ex. PW-35/A, (xxiv) he
recorded the disclosure statement of Lalit (Ex.PW-35/B) in the court
premises, (xxv) on 27th August, 2011, Kalu and Lalit led the police
party to the spot of occurrence, in respect whereof Pointing Out
Memo (Ex.PW-33/A) was prepared by him, (xxvi) thereafter, at 11.15
AM, Lalit led them to his house where his mother, sister, brother and
other family members, though present, refused to affix their signature
on any of the documents prepared by the IO, (xxvii) from an almirah
on the first floor, Lalit retrieved one ―GILD‖ make mobile phone, one
PNB Pass Book, a copy of an LIC policy and an envelope containing
eight photographs, all of which were exhibited, (xxviii)       on 28th
August, 2011, Lalit was produced before the learned MM and
remanded to judicial custody, (xxix) at 6.00-6.15 PM. on 4th
September, 2011, he, along with Satpal (PW-1), Const. Pramod (PW-
26) and others arrived near PNB Johripur, where a secret informant
pointed out Kalu, whom they apprehended and arrested and conducted
his personal search, which resulted in the recovery of one black and
red Samsung mobile without a SIM card, along with one Vodafone
SIM card having no. 7838205464, (xxx) he, thereafter, recorded the
disclosure statement of Kalu, (Ex. PW-1/D), (xxxi), Kalu then led

Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 29 of 93
 them to the spot of occurrence and pointed it out, which was recorded
vide Pointing Out Memo Ex.PW-1/F, (xxxii) Kalu then took them to
his house where, from a room on the first floor, he retrieved a knife,
stating that the said knife was used by Lalit and himself in the
commission of the murder of Sahdev, (xxxiii) his mother was present
in the room at that time, (xxxiv) a sketch of the knife was prepared
and knife which was sealed with the seal of ―KS‖ and was seized vide
Seizure Memo Ex.PW-1/A, (xxxv) he also prepared the Site Plan of
the place of recovery (Ex.PW-1/G), (xxxvi) he asked Kalu's mother,
who was present in the room, to affix a signature on the Seizure
Memo, but she refused, (xxxvii) he also took finger prints from the
knife, before taking it into possession, but the knife was never sent to
the Finger Print Bureau, (xxxviii) there were blood stains on the knife,
and (xxxix) on 5th September, 2011, Kalu was produced before the
learned MM and remanded to judicial custody.


4.22 PW-35 Insp. Karan Singh Rana categorically denied having
confined Bhupender in police custody on 17th September, 2011. He
further deposed regarding the sending of the sealed exhibits to the
FSL and of the collection of the reports of the FSL with respect
thereto, as also regarding collection of the copies of the CDRs relating
to the various phone numbers from the concerned mobile operators.




Crl Appeal 243/2017 & Crl Appeal 309/2017              Page 30 of 93
 4.23 Various witnesses testified regarding the mobile numbers being
used by the various dramatis personae in the present case, and
provided documents / details in respect thereof. PW-4 Anil Kumar,
the proprietor of M/s. AKA Communications confirmed the purchase
of SIM Card, bearing No. 7838205464, by Kalu, from him, about 10
months prior to the murder of Sahdev, being issued in the name of Mr.
A.K. Azad (PW-11) who, for his part, confirmed the loss, by him, of
his Voter ID Card and PAN Card on 22nd September, 2010, and the
lodging of complaint, by him, with the police, on 10 th October, 2010
(Ex. PW-11/A), in connection therewith. The CDRs of the said
number, for the period 10th to 20th August, 2011 (Ex.PW-27/C) were
provided by PW-27 Israr Ahmed, the Alternate Nodal Officer for
Vodafone. Regarding the deceased Sahdev, PW-7 Rajeswari
confirmed, in her examination-in-chief, the fact that he was using the
Mobile No. 8826275946, and the CDRs, in respect of the said number
(Ex. PW-15/B) were produced by R.K. Singh (PW-15), the Nodal
Officer of M/s. Bharti Airtel Ltd. The usage, by PW-4 Bhupender, of
mobile No. 9716943654, was confirmed by PW-9 Urmila, who
deposed that the said SIM Card had been purchased using her ID, and
the CDRs (Ex.PW-12/B), in respect of the said Mobile No. were
provided by PW-12 Shishir Malhotra, the Nodal Officer of M/s.
Aircel Ltd.




Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 31 of 93
 4.24 The remaining PWs were essentially formal witnesses, who
merely bore out the events that transpired, after the discovery of the
injured Sahdev on 15th June, 2011, and exhaustive reference, to their
various depositions, may conveniently be obviated at this juncture.

Defence evidence

4.25   Lalit examined his brother Pawan Yadav, as DW-1, and Kalu
examined his mother, Rukmani, as DW-2.


4.26 DW-1, in his examination-in-chief on 31st January, 2015, stated
that, on 29th October, 2010, at about 9:00 AM, certain police officials
from Police Station Gokulpuri, came to his house and forcibly tried to
take away, with them, his younger brother Lalit, and that, when they
put up an opposition, he, his sister, his mother and Lalit were beaten
mercilessly and abused. He asserted that, on the same day, he made a
written complaint to the Commissioner of Police and other senior
officers, regarding the incident, of copy of which was produced and
exhibited as Ex. DW-1/A. He stated that he had also taken
photographs using his mobile phone, which were exhibited as Ex.
DW-1/B. In cross-examination by learned counsel appearing for the
State, DW-1 denied the suggestion that he had deposed wrongly in his
examination-in-chief, or that Ex.DW1/A and Ex.DW1/B were
fabricated by him. He denied the fact that his brother Lalit had


Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 32 of 93
 committed the alleged offence, of murder of Sahdev, on 15 th October,
2011 in Delhi, and stated that he was at his native village in Farera,
Bagpath on that day.

4.27 DW-2, Smt. Rukmani, stated in her examination-in-chief, on
26th February, 2015, that on the 5th September (she did not remember
the year), at about 1:00 or 1:30 PM., police officials brought Kalu,
from Muradnagar to her house, when she was not present there. She
stated that she saw the police officials sitting with Kalu at the ground
floor of the house, and, on her asking them the cause of their presence,
being informed that her son had committed murder. She stated that, on
being asked to do so, she opened the lock of her room, which was
searched by the police officials, who found nothing incriminating
therein. She stated that the police officials, thereafter, took Kalu with
them and detained him for four days in the Gokulpuri Police Station.


4.28    In cross-examination by learned APP, DW-2 denied the
suggestion that she had deposed wrongly, in her examination-in-chief,
or that, on 4th September, 2011, a knife was recovered from the room
on the first floor of her house, at the instance of Kalu. She re-asserted
the fact that Kalu had been illegally kept in the Police Station for four
days.


Statements of the appellants under Section 313 of the Cr.P.C.

Crl Appeal 243/2017 & Crl Appeal 309/2017               Page 33 of 93
 4.29 The statements of Kalu and Lalit, under Section 313 of the
Cr.P.C., were recorded on 14th January, 2015 and 2nd January, 2015,
respectively.


4.30 Kalu, in his statement under Section 313 of the Cr.P.C., denied
the entire allegation of his, and Lalit's, having accosted, or assaulted,
Satpal Singh and Sahdev, or having snatched their belongings. He also
denied the fact that they had fled from the spot thereafter. He further
denied having been identified, by PW-1 Satpal Singh, before the
court. He denied having used the ―GILD‖ mobile phone, after having
inserted, therein, his Vodafone SIM card No. 7838205464. He,
however, acknowledged having used the said phone number, stating
that it had been given to him by one of his friends, Deepak, with
whom he used to work. He denied having made any call to PW-6
Bhupender, using the No. 7838005464, or having made Bhupender
speak to Lalit. He further denied the recovery, from him, of the black
and red Samsung phone, or of the Vodafone SIM Card No.
7838205464, vide Personal Search Memo Ex PW-1/C. He asserted, as
incorrect, the allegation that he had got a knife/dagger recovered from
the almirah in his room. Regarding the purchase, by him, of the SIM
card bearing No. 7838205464, he stated that the identity proof was
provided by the vendor, and denied having known A. K. Azad. He
stated that he had been arrested, on 1st September, 2011, and was

Crl Appeal 243/2017 & Crl Appeal 309/2017               Page 34 of 93
 brought to Loni, from where he was taken to his house and, after some
time, to the Police Station, where he was beaten and the knife planted
on him, which he was asked to identify. He stated that he was shown,
to PW-1 Satpal, in the police lock-up, and was detained in the Police
Station since 1st September, 2011. He asserted that he had been
wrongly framed in the case. In response to all other queries put to
him, Kalu professed complete ignorance.


4.31 Lalit, in his statement under Section 313 of the Cr.P.C., also
denied the allegation that he, along with Kalu, had apprehended and
intercepted Sahdev and Satpal Singh and snatched their belongings,
and that he had stabbed Sahdev, at the instigation of Kalu. He also
denied the fact that they had fled from the spot. He denied all
recoveries stated to have been made from him, or made at his
instance. He denied having spoken to PW-6 Bhupender, through the
Mobile No.7838205464 of Kalu, or at any other point of time. He
asserted that the CDRs were incorrect. He denied the statement of
PW-6 Bhupender, under Section 164 of the Cr.P.C., asserting that it
had been given under pressure. He stated that, at the time of alleged
occurrence of the crime, he was not in Delhi. He denied having been
identified, by PW-1 Satpal Singh, at the Police Station, as the person
who had stabbed Sahdev. He admitted the fact that he had been
arrested by the IO PW-35 Insp. Karan Singh Rana but denied having
made any disclosure statement or having pointed out any place of

Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 35 of 93
 incident or, effected recovery from his house, of any items. Denying
knowledge of all other allegations put to him, Lalit insisted that he
was innocent and had been falsely implicated in the case.


The Impugned Judgement


5.    As already noted hereinabove, the learned Additional Sessions
Judge held, in the impugned judgment, the charge of committing
murder of Sahdev, by the appellants Kalu and Lalit, to be proved, and
accordingly convicted them under Section 302 and 392 of the IPC.
Vide separate order dated 25th November, 2016, the learned
Additional Sessions Judge sentenced Kalu to (a) imprisonment for life
and fine of ₹ 10,000/-, with default simple imprisonment of 6 months,
for the offence under Section 302 of the IPC, and (b)       rigorous
imprisonment for 3 years, with fine of ₹ 5000/-, with default simple
imprisonment for 3 months, for the offence under Section 392 of the
IPC, and Lalit to imprisonment for life and fine of ₹ 10,000/-, with
default simple imprisonment of 6 months, for the offence under
Section 302 of the IPC, (b)       rigorous imprisonment for 3 years, or
with fine of ₹ 5000/-, and default simple imprisonment of 3 months,
for the offence under Section 392 of the IPC, (c) rigorous
imprisonment for 7 years, or with fine of ₹ 5000/- and default simple
imprisonment for 3 months, for the offence under Section 397 of the
IPC, and (d) rigorous imprisonment for one year, or with fine of ₹

Crl Appeal 243/2017 & Crl Appeal 309/2017               Page 36 of 93
 1000/-, with default simple imprisonment for 15 days, for the offence
under Section 411 of the IPC, as has already been recorded in the
opening para of this judgment. Inasmuch as we would, hereinafter,
have occasion to address the findings of the learned ASJ in detail, we
refrain from recording the same at this juncture, to avoid repetition.
Suffice it to state here, that even after discarding the evidence of
Satpal Singh (PW-1) as unworthy of credence, the learned ASJ,
nevertheless, proceeded to hold against the appellants on the ground
that the extrajudicial confession made telephonically to Bhupender
(PW-6), seen in conjunction with the other available circumstantial
evidence, brought the offence home to them beyond all reasonable
doubt.


Submissions of learned counsel before this Court


6.       Mr. Sumeet Verma , arguing on behalf of of Kalu before us,
advanced the following submissions:
         (i)      Recovery of the knife, with which the murder of the
         deceased Sahdev was supposedly committed, was alleged to
         have been effected at the instance of Kalu, whereas the
         allegation of using the dagger was not against Kalu, but against
         Lalit.
         (ii)     It was unrealistic to believe that anyone would commit
         murder merely to steal a mobile phone, Rs. 400/-, one pass

Crl Appeal 243/2017 & Crl Appeal 309/2017               Page 37 of 93
       book belonging to someone else, LIC papers and 8
      photographs.
      (iii)   The learned ASJ had himself held PW-1 Satpal Singh, to
      be an unreliable witness, and that his very presence, at the scene
      of crime, when it took place, was doubtful.
      (iv)    The knife (Ex P-1) was recovered, from Kalu, two weeks
      after the incident, but was not bloodstained, as was also
      established by the report of the FSL, dated 28 April, 2012 (Ex
      PW-35/C). The ―subsequent opinion‖, dated 13th September,
      2011, of PW-28 (Ex PW-28/M) merely opined that the injuries,
      on the body of the deceased Sahdev ―can be caused with the
      recovered knife‖. The sole witnesses, to the recovery of the
      knife at the instance of Kalu, were Const. Pramod (PW-26) and
      Satpal Singh (PW-1), of which Satpal Singh was disbelieved by
      the learned ASJ, and, regarding PW-26 Const. Pramod, the
      learned ASJ held that he was evasive and was not answering
      questions put to him. As such, there was no reliable evidence to
      support the allegation of recovery of the knife, with which the
      crime had supposedly been committed, at the instance of Kalu.
      (v)     The CDR of the mobile No. 7838205464, which was
      being used by Kalu, indicated his presence, around the site of
      the crime, at 8:32 PM., which was more than an hour prior to
      commission of the crime.


Crl Appeal 243/2017 & Crl Appeal 309/2017              Page 38 of 93
       (vi)   In his statement under Section 164 of the Cr.P.C., PW-6
      Bhupender deposed that Kalu had called him and given the
      phone to Lalit, who made an extrajudicial confession. PW 6 did
      not implicate Kalu in the said statement.
      (vii) The allegation was that Kalu's SIM card had been used,
      in the handset recovered from Lalit, on 17 th to 18th August,
      2011. Lalit was, however, arrested, in another case, on 18th
      August, 2011, in which connection he was remanded, to
      judicial custody, on 26th August, 2011. The handset was,
      however, in the possession of Lalit, as it had been recovered
      from him, and at his instance. It was alleged that, between 17 th
      and 18th August, 2011, approximately five calls had been made
      from Kalu's phone, by Lalit, to PW-6 Bhupender. This was
      unbelievable, as PW-6 was in police custody from 17th to 24th
      August, 2011.
      (viii) Of the said five calls, the CDR of Mobile No
      7838205464 revealed that the calls had been made at 8:51 AM
      and 10:31 AM on 17th August, 2011, and at 10:32 AM, 11:20
      AM and 11:49 AM on 18th August, 2011. Of these, the calls at
      8:51 AM and 10:31 AM on 17th August, 2011 and at 10:32 AM
      on 18th August, 2011, were made within range of Tower ID
      5361, i.e., within the range of the tower at Khasra 34/1 and
      34/2, Village Johripur, whereas the last two calls, at 11:20 AM
      and 11:49 AM on 18th August, 2011, were made within the

Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 39 of 93
       range of Tower ID 2398, i.e. the tower at C-14, Gokulpur
      Village. In fact, the calls made by Kalu to PW-6 Bhupender
      were reciprocal in nature, in response to the calls which PW-6
      Bhupender had made to Kalu. To buttress this submission, a
      juxtaposed reading of the CDR of the phone numbers of Kalu
      and Bhupender was attempted.
      (ix)   In his statement under Section 313 of the Cr.P.C., Kalu
      had explained the calls made from his mobile No. 7838205464,
      from 03.58.57 hours on 17th August, 2011 to 11.49.44 hours on
      18th August, 2011, by submitting that the SIM had been given
      to him by his friend Deepak , with whom he worked as a helper
      on a commercial vehicle which used to transport goods from
      Delhi to Guwahati. He submitted that the said number was, in
      fact, being used by Deepak, as he could not afford roaming
      charges. It was sought to be submitted that, had Deepak been
      examined, this fact would have been clarified.
      (x)    There was no other circumstance, to inculpate Kalu in the
      alleged offence. As such, it was submitted that Kalu had been
      unnecessarily dragged into the affair, and it was prayed that he
      be acquitted of the charge against him.


7.    Appearing for Lalit, Mr. Ashok Kumar Sharma, Advocate
urged, before us, as under:


Crl Appeal 243/2017 & Crl Appeal 309/2017              Page 40 of 93
              (i)     There being no reliable eyewitness to the incident,
             the case was one of circumstantial evidence. There were
             only three circumstances, against Lalit, i.e. (a) the alleged
             extra-judicial confession made by him to Bhupender
             (PW-6), (b) the alleged recovery of the mobile handset,
             belonging to the deceased Sahdev, from his house, and
             (c) the absence, on his part, of any explanation therefor.
             (ii)    The credibility of the statement of PW-6
             Bhupender, recorded under Section 164 of the Cr.P.C.
             (PW-6/A and PW-6/B) was doubtful, as he had, prior to
             recording of the said statement on 24th August, 2011,
             being confined in illegal custody, by the Police, from 17 th
             August, 2011 to 24th August, 2011, as was disclosed, by
             him, in his examination-in-chief on 22nd March, 2012. He
             also admitted, in his cross-examination by the counsel for
             Lalit, that he had not disclosed, to the learned MM, the
             fact of his having been illegally kept in custody, by the
             Police officials, since 17th August, 2011.
             (iii)   Lalit, for his part, categorically denied having
             spoken to PW-6 Bhupender, in his statement recorded
             under Section 313 of the Cr.P.C.
             (iv)    The reliance on the CDRs was misplaced, as the
             CDRs could not give the location of the person, but only
             the location of the phone. There was, therefore, nothing

Crl Appeal 243/2017 & Crl Appeal 309/2017                 Page 41 of 93
              to indicate that Lalit and Kalu were together, at the same
             time and at the same place.
             (v)    There was no material on the basis of which it
             could be presumed that Lalit was a friend of PW-6
             Bhupender.
             (vi)   There was, in fact, nothing to indicate that the
             person, who had supposedly spoken to PW 6-Bhupender
             at 9:30 PM. on 15th August, 2011, from Kalu's mobile
             phone, was Lalit. Even as per the statement, of
             Bhupender (PW-6) under Section 164 of the Cr.P.C., it
             was only Kalu who told him that Lalit would speak to
             him.



Discussion and Analysis - The Events and the Evidence


8.    The prosecution, in this case, pegged its charge, against the
appellants Kalu and Lalit, on
      (i)    the ―eyewitness evidence‖ of PW-1 Satpal Singh,
      (ii)   the ―extra-judicial confession‖, of Kalu and/or Lalit,
      allegedly made telephonically to PW-6 Bhupender and
      (i)    the other circumstances of the case, notably the recovery
      of incriminating articles, including the alleged weapon of
      offence, at the instance of Kalu and Lalit.


Crl Appeal 243/2017 & Crl Appeal 309/2017             Page 42 of 93
 9.    As is apparent from the recital hereinabove, the learned ASJ
has, while rejecting the eyewitness evidence of PW-1 Satpal as
unworthy of credence, held the charges against them, to have been
brought home to Kalu and Lalit, on the basis of the other two pillars,
on which the edifice of the prosecution's case rested, i.e. the extra-
judicial confession allegedly made by Kalu and Lalit to PW-6
Bhupender and the other circumstances of the case. The learned ASJ
has voiced the opinion, in the impugned judgement, that these two
factors, seen by themselves and in conjunction with each other, were
sufficient to warrant conviction of Kalu and Lalit, for committing the
murder of Sahdev.


10.   We proceed, therefore, to test the strength of each of these
pillars, of the prosecution's case-edifice, seriatim.


11.   The alleged ―eyewitness evidence‖ of PW-1 Satpal Singh:


11.1 Eye-witness       evidence,    if      believable   and   credible,   is
unquestionably the best evidence, for the simple reason that the eyes
never deceive, even if the interpretation, placed by the intellect on
what the eyes see may, at times, be misleading or even incorrect. That
drawback can, however, be overcome by a judicious comprehension,
by the court analyzing the evidence, of what the eye saw - provided in

Crl Appeal 243/2017 & Crl Appeal 309/2017                  Page 43 of 93
 every case, that the eye witness is thoroughly believable, credible and
his evidence unimpeachable. We would do well, however, to bear in
mind Mark Twain's famous aphorism, while analysing eyewitness
evidence - ―you can't depend on your eyes when your imagination is
out of focus.‖


11.2 This Court has, in its recent decision in Mobin vs. State, 2018
SCC Online Del 399, noted as under, with respect to eye-witness
evidence:
      "14. In evidence jurisprudence, an eyewitness to a crime is
      a curious creature, to be handled with kid gloves. This is for
      the simple reason that, if a reliable eyewitness, to a crime, is
      found, matters may end with him, and his evidence. It needs
      no detailed reference to classical legal treatises, to discern
      that eyewitness evidence is the best evidence, as, at its
      highest, circumstantial evidence could only bring the crime
      home, to the perpetrator thereof, ―beyond all reasonable
      doubt‖, whereas the evidence of a credible and reliable
      eyewitness would establish, fully and finally, the fact of the
      crime having been perpetrated by him, and him alone. For the
      accused in such a case, the evidence of the eyewitness is
      damning; ergo, the court is required to be cautious and
      circumspect in conferring, on a witness, eyewitness stature,
      as, once such stature is conferred, the well-recognised indicia,
      governing appreciation of circumstantial evidence, stand
      immediately and irrevocably dispensed with.

      15.   In Shrishail Nageshi Pare vs State of Maharashtra,
      (1985) 2 SCC 341, it was observed as under:

             ―The evidence of the eyewitness, if accepted, is
             sufficient to warrant conviction though in appropriate


Crl Appeal 243/2017 & Crl Appeal 309/2017                  Page 44 of 93
              cases the Court may as a measure of caution seek
             some confirming circumstances from other sources.
             But ordinarily, the evidence of a truthful eyewitness is
             sufficient without anything more, to warrant a
             conviction and cannot, for instance, be made to
             depend for its acceptance on the truthfulness of other
             items of evidence such as recovery of weapons etc. at
             the instance of the accused by the police.‖
                                                 (Emphasis supplied)

      16.    As regards the effect of discrepancies in the evidence
      of the witnesses, the principles applicable to eyewitness
      evidence are the same as those that apply to any other kind of
      ocular evidence, viz. that (i) material discrepancies would
      corrode the credibility of the evidence, whereas normal
      discrepancies would not and (ii) ―material discrepancies‖ are
      those which are not normal, and not expected of a normal
      person. [Kulesh Mondal vs State of West Bengal, (2007) 8
      SCC 578]

      17.    The importance required to be attached to credible
      eyewitness evidence is underscored in several decisions. In
      Sambhu Das vs State of Assam, (2010) 10 SCC 374, the case
      of the prosecution rested solely on the evidence of the wife of
      the deceased - who, therefore, was undoubtedly an interested
      eyewitness. She stated, in her evidence, that, on being alerted
      by one Upendra Das, she rushed home, to find her husband
      being assaulted by the accused, who were many in number.
      Upendra Das was not cross-examined and, therefore, the
      Supreme Court opined that the evidence of the wife of the
      deceased would have to be eschewed to that extent. It was
      also seen that, in the evidence subsequently tendered by the
      wife of the deceased in court, she named several persons, as
      being amongst those who had assaulted her husband, whose
      names did not figure in her initial statement to the Police.
      Despite these circumstances, the Supreme Court held that, the
      remainder of the evidence of the wife of the deceased in that


Crl Appeal 243/2017 & Crl Appeal 309/2017                 Page 45 of 93
       case being credible, the conviction of the accused, solely on
      the basis of her statement, could not be faulted.

      18.    Woodroffe and Amirali's Law of Evidence culls out
      the following three important guiding principles, regarding
      evaluation of the evidence of eyewitnesses, on the basis of
      various judicial pronouncements:
             (i)    whether, in the circumstances of the case, it is
             possible to believe their presence at the scene of
             occurrence or in such situations as would make it
             possible for them to witness the facts deposed to by
             them,
             (ii)   whether there is anything inherently improbable
             or unreliable in their evidence, and
             (iii) whether they are interested witnesses; if the
             answer is in the negative, the evidence of the
             eyewitnesses would prima facie be reliable.

      19.    In the above context, it is important to bear in mind the
      following note of caution, sounded by Y.V. Chandrachud, J.

(as he then was) in Hallu vs State of MP, (1974) 4 SCC 300 (as contained in para 12 of the report):

―There is only one more observation which we would like to make about the judgment of the High Court. The High Court has observed in its judgment at more than one place that Musammat Dev Kunwar and Musammat Mahatrin were ―implicitly reliable‖. It is generally not easy to find witnesses on whose testimony implicit reliance can be placed. It is always advisable to test the evidence of witnesses on the anvil of objective circumstances in the case. Not only did the High Court not do that but by persuading itself to the view that the two eyewitnesses were implicitly reliable it denied to itself the benefit of a judicial consideration of the infirmities to which we have briefly referred.‖ (Emphasis supplied) Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 46 of 93
20. If, therefore, eyewitness evidence is supported by circumstantial evidence, its credibility and significance multiplies manifold. Given the crucial, and critical, character of eyewitness evidence, it would always be wise to examine whether support, for the evidence of the eyewitness, is forthcoming in the attendant circumstances available in the case.‖ 11.3 The above observations have to guide us in the present case as well, when assessing the credibility and reliability of PW-1 Satpal Singh, as an eye-witness to the killing of Sahdev.
11.4 Vacillation, prevarication and inconsistency altogether erode the evidence, of the professed eyewitness, of its evidentiary value.

Thus tested, we are in agreement with the learned ASJ that PW-1 Satpal Singh does not inspire confidence as a reliable eye-witness in the present case. We say so for the following reasons:

(i) In his examination in chief, Satpal Singh stated that he had called Rakesh (PW-5) when he reached the road near the petrol pump. In cross-examination he deposed, per contra, that he called Rakesh after reaching home. Rakesh, on the other hand, squarely denied having been called by Satpal Singh at all.

It may also be noted that the CDRs of neither, Rakesh (PW-5) Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 47 of 93 nor Satpal Singh (PW-1) were called for to ascertain the actual position.

(ii) Further, as regards his movements on the said day, Satpal Singh deposed, in his examination-in-chief on 19th March, 2012, thus:

―I reached my house at about 9:30 p.m. and gave the information about the crime to location at about 10 p.m.. Rakesh called me near the Petrol Pump at about 10 p.m.. I had reached the petrol pump again at about 10 p.m..... Thereafter, I along with Rakesh and the police officials went to the police station. Police has not asked anything from me and thereafter, I went back to my house. On the next day, I along with my other relatives again went to the police station in the morning.‖ (Emphasis supplied) In cross-examination, however, Satpal Singh stated thus:
―I made a telephone call when I reached on the road near petrol pump from my mobile phone. Rakesh immediately came there and police also came there. I and Rakesh went with the police to the police station and to the hospital.‖ (Emphasis supplied) There are too many contradictions, in the two statements of PW-1 Satpal Singh, as extracted hereinabove, to ignore. In his examination-in-chief, he deposed as that it was Rakesh who, answering his telephonic call after reaching home, asked him to reach the Petrol Pump at 10 PM., which he did. In cross-
Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 48 of 93
examination, however, PW-1 deposed that he called Rakesh from the road outside the petrol pump and that, answering the said call, Rakesh immediately reached the spot, without making any reference to Rakesh having asked him to reach there at 10 PM., or his reaching the Petrol Pump at 10 PM. in deference to the said request. Again, while, in his examination-in-chief, Satpal Singh deposed that he, and Rakesh, had proceeded to the Police Station, from where he went home, in his cross- examination, he deposed that, from the Police Station he, and Rakesh, proceeded to the Hospital.
(iii) Again, while deposing, in examination-in-chief, that, when he reached the Police Station on 26th August, 2011, he found Lalit being interrogated by the police officials, Satpal Singh, in his cross examination, stated that he had found Lalit standing near the wall looking towards the calendar.
(iv) Similarly, regarding 4th September, 2011, PW-1 Satpal Singh, while deposing, in his examination-in-chief, that he ―was‖, on the said day, ―again called to PS‖, chose to state, in his cross examination, that, ―on 04/09/2011, (he) had gone to the PS to enquire about the case where (he) came to know about the arrest of the accused persons.‖ Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 49 of 93
(v) Even as regards the time of the said visit to the Police Station, PW-1 stated, in his examination-in-chief, that he had gone to the Police Station at 12 noon on being called by the police and in his cross examination, that he had gone to the Police Station at 3 P.M., of his own accord.
(vi) The conduct and behaviour, of Satpal Singh, on 15 th August, 2011, was also correctly characterised, by the learned ASJ, as highly unusual. Despite being the brother-in-law of Sahdev, he neither, apparently, attempted to save him, or defend him from the assault by Kalu and Lalit, nor raised any alarm, so as to alert any possible onlooker. We also agree with the observation of the learned ASJ, that, even if the failure, on the part of Satpal Singh, to raise an alarm, at the time of the assault on Sahdev, could be attributed to panic, there is no explanation for his failing to alert anybody, even after the assailants had fled from the spot. Neither is there any explanation as to why he did not call the police, or alert any other person about the incident that had taken place and, instead, preferred to reach his house and alert Rakesh Kumar (PW-5), thereafter, at 10 P.M. 11.5 The pronounced vacillation exhibited, by PW-1 Satpal Singh, in his deposition during trial, renders his evidence extremely suspect.
Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 50 of 93

When seen in conjunction with the fact that there was no other witness to the incident, who could vouchsafe either the happening of the incident, or the presence of PW-1 Satpal Singh on the occasion, we are convinced that it would not be safe to rely on PW-1 as a sole eyewitness to the stabbing and killing of Sahdev, or to arrive at any conclusion, even tentative, regarding the culpability of the appellants Kalu and Lalit, on the basis of the testimony of PW-1.

11.6 We, therefore, concur with, and endorse, the finding, of the learned ASJ, that the ―eyewitness evidence‖ of PW-1 Satpal Singh, is neither credible nor reliable.

12 The alleged extra-judicial confession made to PW-6 Bhupender:

12.1 Judicial proceedings inherently frown on anything ―extra-

judicial‖, and ―extra-judicial confessions‖ are no exception to the rule. The only redeeming feature, of ―extra-judicial confessions‖, is their ―confessional‖ nature. Extra-judicial confessions are statements made in the private domain, without the sanctity of legal process or procedure, and without, equally, any guarantee regarding either their voluntary nature or, for that matter, their truthfulness. An extra- judicial confession made telephonically, rather than face to face, is even more unsafe, as evidence against an accused, as telephonic Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 51 of 93 communication is, by its very nature, beset by several imponderables. The provocation for the confession, the extent to which it may be said to be voluntary, the circumstances in which it is made, the state of mind of the ―confessor‖ - all of which are significant and important indicia on which the acceptability of an extra-judicial confession is to be assessed and tested - remain entirely within the realm of conjecture and surmise, where the ―confession‖ is telephonic. As such, it is only in the most exceptional cases that conviction can be based on such an extra-judicial confession, and even in such cases, support, for such extra-judicial confession, must be forthcoming in the form of corroborative circumstantial evidence.

12.2 An extra-judicial confession, it is trite, constitutes weak evidence. There are judgements galore, on the principles relating to the appreciation to the evidentiary value of extra-judicial confessions. It would not be necessary for us to burden this judgment by exhaustive reference to such authorities; suffice it to state that the principles obtaining in this regard stand authoritatively delineated by the Surpeme Court (speaking through Swatanter Kumar, J.) in the well known decision in Sahdevan v. State of Tamil Nadu, (2012) 6 SCC 403, paras 14 to 16 of which merit reproduction, in extenso, as under:

"14. It is a settled principle of criminal jurisprudence that extra-judicial confession is a weak piece of evidence. Wherever the court, upon due appreciation of the entire Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 52 of 93 prosecution evidence, intends to base a conviction on an extra-judicial confession, it must ensure that the same inspires confidence and is corroborated by other prosecution evidence. If, however, the extra-judicial confession suffers from material discrepancies or inherent improbabilities and does not appear to be cogent as per the prosecution version, it may be difficult for the court to base a conviction on such a confession. In such circumstances, the court would be fully justified in ruling such evidence out of consideration.
15. Now, we may examine some judgments of this Court dealing with this aspect.
15.1. In Balwinder Singh v. State of Punjab [1995 Supp (4) SCC 259 : 1996 SCC (Cri) 59] this Court stated the principle that: (SCC p. 265, para 10) ―10. An extra-judicial confession by its very nature is rather a weak type of evidence and requires appreciation with a great deal of care and caution. Where an extra-judicial confession is surrounded by suspicious circumstances, its credibility becomes doubtful and it loses its importance."

15.2. In Pakkirisamy v. State of T.N. [(1997) 8 SCC 158 :

1997 SCC (Cri) 1249] the Court held that: (SCC p. 162, para
8) ―8. ... It is well settled that it is a rule of caution where the court would generally look for an independent reliable corroboration before placing any reliance upon such extra-judicial confession."

15.3. Again in Kavita v. State of T.N. [(1998) 6 SCC 108 :

1998 SCC (Cri) 1421] the Court stated the dictum that: (SCC p. 109, para 4) Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 53 of 93 ―4. There is no doubt that convictions can be based on extra-judicial confession but it is well settled that in the very nature of things, it is a weak piece of evidence. It is to be proved just like any other fact and the value thereof depends upon the veracity of the [witnesses] to whom it is made."
15.4. While explaining the dimensions of the principles governing the admissibility and evidentiary value of an extra-

judicial confession, this Court in State of Rajasthanv. Raja Ram [(2003) 8 SCC 180 : 2003 SCC (Cri) 1965] stated the principle that: (SCC p. 192, para 19) ―19. An extra-judicial confession, if voluntary and true and made in a fit state of mind, can be relied upon by the court. The confession will have to be proved like any other fact. The value of the evidence as to confession, like any other evidence, depends upon the veracity of the witness to whom it has been made."

The Court further expressed the view that: (SCC p. 192, para

19) ―19. ... Such a confession can be relied upon and conviction can be founded thereon if the evidence about the confession comes from the mouth of witnesses who appear to be unbiased, not even remotely inimical to the accused, and in respect of whom nothing is brought out which may tend to indicate that he may have a motive of attributing an untruthful statement to the accused...."

15.5. In Aloke Nath Dutta v. State of W.B. [(2007) 12 SCC 230 : (2008) 2 SCC (Cri) 264] the Court, while holding the placing of reliance on extra-judicial confession by the lower courts in absence of other corroborating material as unjustified, observed: (SCC pp. 265-66, paras 87 & 89) Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 54 of 93 ―87. Confession ordinarily is admissible in evidence. It is a relevant fact. It can be acted upon. Confession may under certain circumstances and subject to law laid down by the superior judiciary from time to time form the basis for conviction. It is, however, trite that for the said purpose the court has to satisfy itself in regard to: (i) voluntariness of the confession; (ii) truthfulness of the confession; and (iii) corroboration.

89. A detailed confession which would otherwise be within the special knowledge of the accused may itself be not sufficient to raise a presumption that confession is a truthful one. Main features of a confession are required to be verified. If it is not done, no conviction can be based only on the sole basis thereof."

15.6. Accepting the admissibility of the extra-judicial confession, the Court in Sansar Chand v. State of Rajasthan [(2010) 10 SCC 604 : (2011) 1 SCC (Cri) 79] held that: (SCC p. 611, paras 29-30) ―29. There is no absolute rule that an extra-judicial confession can never be the basis of a conviction, although ordinarily an extra-judicial confession should be corroborated by some other material.

[Vide Thimma and Thimma Raju v. State of Mysore [(1970) 2 SCC 105:1970 SCC (Cri) 320], Mulk Raj v. State of U.P. [AIR 1959 SC 902 :

1959 Cri LJ 1219], Sivakumar v. State [(2006) 1 SCC 714 : (2006) 1 SCC (Cri) 470] (SCC paras 40 and 41 :
AIR paras 41 and 42), Shiva Karam Payaswami Tewari v. State of Maharashtra [(2009) 11 SCC 262 : (2009) 3 SCC (Cri) 1320] and Mohd. Azad v. State of W.B. [(2008) 15 SCC 449 : (2009) 3 SCC (Cri) 1082] ] Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 55 of 93
30. In the present case, the extra-judicial confession by Balwan has been referred to in the judgments of the learned Magistrate and the Special Judge, and it has been corroborated by the other material on record.

We are satisfied that the confession was voluntary and was not the result of inducement, threat or promise as contemplated by Section 24 of the Evidence Act, 1872.‖ 15.7. Dealing with the situation of retraction from the extra- judicial confession made by an accused, the Court in Rameshbhai Chandubhai Rathod v. State of Gujarat [(2009) 5 SCC 740 : (2009) 2 SCC (Cri) 881] held as under: (SCC pp. 772-73, para 53) ―53. It appears therefore, that the appellant has retracted his confession. When an extra-judicial confession is retracted by an accused, there is no inflexible rule that the court must invariably accept the retraction. But at the same time it is unsafe for the court to rely on the retracted confession, unless the court on a consideration of the entire evidence comes to a definite conclusion that the retracted confession is true.‖ 15.8. Extra-judicial confession must be established to be true and made voluntarily and in a fit state of mind. The words of the witnesses must be clear, unambiguous and should clearly convey that the accused is the perpetrator of the crime. The extra-judicial confession can be accepted and can be the basis of conviction, if it passes the test of credibility. The extra- judicial confession should inspire confidence and the court should find out whether there are other cogent circumstances on record to support it. (Ref. Sk. Yusuf v. State of W.B. [(2011) 11 SCC 754 : (2011) 3 SCC (Cri) 620] and Pancho v. State of Haryana [(2011) 10 SCC 165 :

(2012) 1 SCC (Cri) 223] .) Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 56 of 93 The principles

16. Upon a proper analysis of the abovereferred judgments of this Court, it will be appropriate to state the principles which would make an extra-judicial confession an admissible piece of evidence capable of forming the basis of conviction of an accused. These precepts would guide the judicial mind while dealing with the veracity of cases where the prosecution heavily relies upon an extra-judicial confession alleged to have been made by the accused:

(i) The extra-judicial confession is a weak evidence by itself. It has to be examined by the court with greater care and caution.
(ii) It should be made voluntarily and should be truthful.
(iii) It should inspire confidence.
(iv) An extra-judicial confession attains greater credibility and evidentiary value if it is supported by a chain of cogent circumstances and is further corroborated by other prosecution evidence.
(v) For an extra-judicial confession to be the basis of conviction, it should not suffer from any material discrepancies and inherent improbabilities.
(vi) Such statement essentially has to be proved like any other fact and in accordance with law."

(Emphasis supplied) Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 57 of 93 12.3 So instructively, indeed, does Sahadevan (supra) enunciate the law relating to the admissibility and reliability, of extra-judicial confessions, while assessing the guilt, or innocence, of the accused, that we can do no better than respectfully follow the same, and we, accordingly, do so.

12.4 According to the statement of PW-6 Bhupender, recorded under Section 164 of the Cr.P.C. (Ex. PW-6/B), he received a call, from the mobile number of Kalu (7838205464) on his mobile number 9716943654, at 9.15 PM. on 15th August, 2011. He stated that Kalu had requested him to speak to Lalit, who confessed to having committing the crime of a killing of Sahdev, along with Kalu, and sought his help in obtaining shelter, for them to hide, which he declined. During trial, PW-6 Bhupender deposed, in his examination- in-chief, that he had, in fact disclosed the above facts, to the police officials, on 17th August, 2011, itself. He further stated that, after having made the said statements, he was illegally detained in custody by the police from 17th to 24th August, 2011, and was released only after his statement has been recorded, by the learned MM under Section 164 of the Cr.P.C, on 24th May, 2011. He, however, admitted the fact that he had not disclosed, to the learned MM, the fact that he had been illegally detained in custody by the police, from 17th to 24th August, 2011. The fact of recording of the said statement stands Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 58 of 93 proved by the learned MM, Savitri, who deposed as PW-34 on 26th November, 2013.

12.5 We may say, at once, that we are not convinced that Bhupender was actually illegally incarcerated, by the police authorities from 17 th to 24th August, 2011. The attendant circumstances militate against the said assertion. There is no reference, by Bhupender, in his statement recorded under Section 164 of the Cr.P.C., to any such illegal detention - which would, in the normal course of circumstances be the first reaction of a person so illegally detained. Neither did PW-6 Bhupender make any such complaint to the learned MM, or to any other official higher in the echelons of the police hierarchy, complaining of any such illegal detention. He did not seek any judicial redress, in this regard either. It was for the first time, in his evidence, during trial, that PW-6 made a reference to such illegal detention. We do not find any evidence of PW-6 Bhupender having subjected to any form of pressure, coercion or other illegal treatment, during such alleged period of incarceration. The IO Insp. Karan Singh Rana (PW-

35), when queried, categorically denied having ever illegally incarcerated Bhupender. We are, therefore, of the view that the entire story, of the alleged illegal incarceration of Bhupender, from 17 th to 24th August, 2011, was a last-minute improvisation, during the course of trial. This assertion, of PW-6 Bhupender would, even by itself, be Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 59 of 93 sufficient to justify acceptance of his evidence with the proverbial pinch of salt.

12.6 Adverting now, to the contents of the phone call stated, to have been received, by Bhupender, from the mobile phone of Kalu at 9.30 PM. on 15th August, 2011, we find that, in his statement under Section 161 of the Cr.P.C, PW-6 Bhupender stated that he had spoken to Kalu and Lalit, during the said call, whereas in his statement under Section 164 of the Cr.P.C. he made no reference to having spoken to Kalu at all, stating, rather, that it was Lalit who spoke to him from the mobile phone which was being used by Kalu, and, in his deposition during trial, he stated that Kalu had initially spoken to him and told him to speak to Lalit. Moreover, PW-6 Bhupender was not even cross examined to ascertain whether he could actually recognize Lalit's voice. Given the fact that Kalu and Lalit were each being tried for murder, under Section 302 of the IPC, these inconsistencies, it can hardly be denied, are significant. Rather, we find that in fact, a suggestion, of such a conversation never having taken place was put to Bhupender during cross-examination.

12.7 We have also gone through the CDRs relating to the phone number of Bhupender and mobile number being used by Kalu (7838205464) and we find that there were frequent telephonic interactions, both ways, between 10th and 17th August, 2011. No Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 60 of 93 reference was made, to any of the said calls in the depositions of PW- 6 Bhupender, whether under Section 161 or Section 164 of the Cr.P.C., or during trial, which made it appear that the call, at 9.30 PM. from the phone number of Kalu, was not an isolated incident. As such, there is substance, in the contention of learned counsel for the appellants, to the effect that the conversations between the phone number of Kalu and phone number of Bhupender were frequent and reciprocal in nature and it was not as though, after committing the murder of Sahdev, an isolated call was placed by Kalu to Bhupender, during the course of which Kalu and/or Lalit confessed to having committed the said murder. The absence of any reference, in any of the statements of Bhupender, to the frequent telephonic interactions between Kalu and himself, also serves to substantially erode the credibility of the said statements.

12.8 We are also fortified, in our reluctance, to rely on the evidence of PW-6 Bhupender, by the fact that, shortly before 9.30 PM. on 15th August, 2011, there were as many as three calls, made to his number , from the mobile number being used by Kalu, at 8.33 PM., 9.05 PM. and 9.08 PM., which lasted 96 seconds, 26 seconds and 13 seconds respectively. Even at 9.38 PM., we find two calls, one at 21:38:03 hours and second at 21:38:47, lasting 26 seconds and 30 seconds respectively. It is obvious, therefore, that these calls, which took place around the same time, one of which lasted as long as 96 seconds, were Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 61 of 93 inter connected with each other, which also gives the lie to the notion that at 9.30 PM., Bhupender had received a call from the mobile number of Kalu, during which, Kalu and/or Lalit confessed to the murder of Sahdev.

12.9 Seen in the light of the fact that there is no other material, on the basis whereof it could be safely concluded that the call, at 9.30 PM., from Mobile No.7838205464, being used by Kalu, to Mobile No.9716943654 being used by Bhupender, was in the nature of a confession to the commission of the murder of Sahdev, we are hesitant to accept the sole evidence of Bhupender, as proof of any extra- judicial confession having been made, to him, by Kalu and/or Lalit, with regard to the commission of the said crime, especially as both Kalu and Lalit, in their statements under Section 313, Cr.P.C., categorically denied having had any such conversation.

12.10 Resultantly, the second pillar, on which the prosecution has sought to rest the edifice of its case against the appellants Kalu and Lalit, also crumbles.

13 Accompanying circumstantial evidence:

13.1 A reconnoitering of the happenings in this case, as they emerge from the evidence on record, is necessary at this juncture.
Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 62 of 93
13.2 On 10th October, 2010, FIR (Ex PW-11/A) was lodged, by PW- 11 A.K. Azad, regarding loss of his ID card and PAN card. Deposing in examination-in-chief as PW-11, A. K. Azad confirmed the fact that, on 22nd September, 2010, he had lost his voter ID card and PAN card, in respect of which he lodged the FIR Ex. PW-11/A with Police Station Gokul Puri on 10th October, 2010.
13.3 On 3rd April, 2011, an application for a pre-paid Aircel connection, was made (Ex PW-4/B), using the aforementioned ID card (Ex PW-4/A) of A. K. Azad. This fact was also acknowledged by Anil Kumar (PW-4) who was running the shop M/s. A.K.A. Communications, in his examination-in-chief on 20th March, 2012, when he stated that Kalu (whom he identified in court by pointing at him) had purchased the SIM Card for the No. 7838205464, from him, about 10 months earlier, in the name of Mr. AK Azad, against the photo copy of the ID card and application form filled in the name of the said Mr. AK Azad. He was not cross-examined. The fact that Kalu had purchased the SIM Card with no. 7838205464, therefore, stands proved.

13.4 According to PW-10 Kapil, the son of the deceased Sahdev, his father left the house, at about 8 PM., to go to his factory, carrying with him a lunchbox, a ―GILD‖ make mobile phone with No. 8826275946, Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 63 of 93 and a passbook of the Punjab National Bank. He identified the lunchbox, mobile phone and passbook, which were shown to him during his examination-in-chief, which were, therefore, exhibited as Ex.P-1, P-2 and P-3 respectively. He stood by the said statement in cross-examination.

13.5 PW-7 Rajeshwari, the wife of the deceased Sahdev, confirmed, in her examination-in-chief on 22nd March, 2012, that the SIM card in the mobile phone being used by her husband had been issued in the name of their neighbour Jogender, and that it was the said mobile phone which Sahdev was carrying with him on the date of his murder, i.e. 15th August, 2011. She confirmed that the phone was operating under No. 8826275946. The fact of the SIM card No. 8826275946 having been purchased, by the deceased Sahdev, in the name of Jogender Singh, was also confirmed by Jogender Singh, as PW-8, in his examination-in-chief on 22nd March, 2012. The suggestion, to the contrary, was denied, by him, in cross-examination.

13.6 The fact that Sahdev left home at 8 PM. on 15th August, 2011, carrying a ―GILD‖ make mobile phone with number 7838005464, a lunch box, a PNB pass book, an LIC policy and eight passport size photographs, stands conclusively established.

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 64 of 93

13.7 PW-5 Rakesh Kumar, who ran a plastic factory in which the deceased Sahdev had been employed, deposed, in his examination-in- chief on 22nd March, 2012, that he reached the spot of incident at about 9.15 - 9.30 PM., when he found four to five persons standing in the Gali, near his factory. He stated that, on seeing the said persons, he stopped there, whereupon he found the bloodstained dead body of Sahdev lying in the gali, on seeing which he called ―100‖, using his mobile phone, so as to alert the Police. In cross-examination, Rakesh Kumar denied the suggestion that he had not made any call to the police from his mobile phone.

13.8 On receipt of the above call from Rakesh Kumar (PW-5), DD Entry No 22A (PW-17/A) was made, at 9:28 PM., by ASI Rajender Prasad (PW-17), to the effect that someone had murdered Sahdev Singh, aged 35 to 36 years, in the gali in front of the Petrol Pump at village Gokul Puri and that, on receipt of the said information, entry was made in the roznamcha and SI Ishwari Prasad (PW-25) was deputed to look into the matter. This fact was confirmed by ASI Rajender Prasad, PW-17, in his examination-in-chief, dated 18th September, 2012. The suggestion that the DD Entry No 22A was ante- dated, was denied by him.

13.9 At about 9:45 PM., SI E.S. Yadav (PW-19) received a call, regarding the murder of Sahdev, whereupon he, along with SI Ishwari Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 65 of 93 Prasad and the photographer Const. Shyam Lal (PW-21) reached the spot. They found that the dead body had already been removed, but that some blood was still lying there. In the meantime, Insp. Karan Singh Rana (PW-35) also reached the spot, and recorded the statement of SI E.S. Yadav (PW-19). These facts were stated by PW-19 SI E.S. Yadav in his examination-in-chief on 16th October, 2012. In his cross- examination, PW-19 further confirmed that he had prepared his report at 12 midnight and handed it over to Insp. Karan Singh Rana. These facts were also confirmed by PW-21 Const. Shyam Lal, in his deposition on 13th December, 2012, who also clarified that they had reached the spot of the crime at about 10 P.M., and remained there for about half an hour. Interestingly, the IO Insp. Karan Singh Rana (PW-

35), in his cross-examination on 11th July, 2014, deposed that, after receiving information of the case at about 9:45 P.M. on 15th August, 2011, he reached the spot ―first time at 11:55 P.M. on the same day‖ and that, when he reached the spot, the ―dead body was lying‖, whereafter SI Ishwari Prasad (PW-25) removed the dead body, from the said spot, to the Hospital. These timings are, obviously, not acceptable, as, according to the MLC as well as the statement of PW- 14 Dr Nitin Chawla, the dead body of Sahdev reached the GTB Hospital at 10:58 P.M. on 15th August, 2011. The other timings, mentioned in the cross-examination of PW-35 (the IO Insp. Karan Singh Rana), however, correspond with the statements of other witnesses.

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 66 of 93

13.10 The noting, in the PCR Record (PW-20/A), prepared on the said occasion by Const. Kamlesh (PW-20), notes that, at 10.05 P.M., information was received, from Rakesh Kumar (PW-5), that Sahdev Singh, his employee, had been stabbed and killed. The noting further observes that the local police reached the spot at 10.36 P.M. and that the Station House Officer (SHO) of the Gokul Puri Police Station opined that the murder had been committed elsewhere and the body had been dumped in the Gali. Const. Kamlesh (PW-20) confirmed having entered the above-mentioned particulars in the PCR form, in her examination-in-chief on 16th October, 2012. She was not cross- examined, despite grant of opportunity.

13.11 The body of the deceased Sahdev Singh was, thereafter, taken, by SI Ishwari Prasad (PW-25) and Const. Rajender (PW-23) to the GTB Hospital, where MLC (PW-14/A) was prepared by Dr. Nitin Chawla (PW-14). Dr. Chawla proved the MLC, in his examination-in- chief as PW-14, on 29th August, 2012, and was not cross-examined, despite grant of opportunity. The MLC notes that the body was received at 10:58 P.M., and that it had been brought dead. It was, therefore, sent to the mortuary for post-mortem.

13.12 The rukka (Ex. PW-13/B), drawn up by SI Ishwari Prasad (PW-25) on the body of the DD, stated that the body of the deceased Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 67 of 93 Sahdev, as found by him, and Const. Rajender (PW-23), bore two stab injuries in its stomach, and that there was a small amount of blood on the road. He further stated that, after the MLC had been prepared by Dr. Nitin Chawla and GTB hospital, he, i.e. ASI Ishwari Prasad returned to the site of occurrence, where they could not find any eyewitness to the crime. The entry was completed at 12:10 AM on 16th August, 2011.

13.13 On 16th August, 2011, at 12:10 AM, the above mentioned rukka was received by PW-13 ASI Braham Singh, from SI Ishwari Prasad (PW-25), through Const. Narinder. ASI Braham Singh prepared, on the basis of the said rukka, the register FIR No 286/11 (Ex. PW-13/A). He also endorsed the rukka, during his examination- in-chief on 29th August, 2012, and the endorsement was exhibited as Ex. PW-13/B. After registration of FIR, investigation was marked to Insp. Karan Singh Rana (PW-35), who was SHO, Police Station Gokul Puri at the time. In cross-examination, PW-13 ASI Braham Singh categorically denied the suggestion that the FIR was antedated. PW-30 Const. Jai Prakash also confirmed, in his examination-in-chief on 25th October, 2013, that, at 12:30 AM on 16th December, 2012 (corrected, in cross-examination, to 16th August, 2011), envelopes, containing copies of the rukka and FIR, in the present case, were handed over, to him, by the duty officer, and that he delivered the said Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 68 of 93 envelopes at the residences of the ACP, the DCP and the area Magistrate.

13.14 On the same day, i.e. 16th August, 2011, the IO Karan Singh Rana (PW-35) recovered, from the scene of crime, a lunchbox, a gauze piece with a sample of blood from the crime scene, and some earth and earth control, which were sealed and seized. The seizure memos of the lunchbox, and of the gauze piece, earth and earth control, were exhibited as Ex PW-5/B and PW-5/A respectively. The said Recovery Memos were witnessed by Rakesh Kumar (PW-5) and SI Ishwari Prasad (PW-25), and were signed by the IO Karan Singh Rana (PW-35).

13.15 On the same day,, i.e. 16th August, 2011, the dead body of the deceased Sahdev Singh was identified by Panna Lal (PW-2) (the father of the deceased Sahdev, as admitted by him in his examination- in-chief on 19th March, 2012 as well) and by PW-3 Kirpal Singh (as admitted by him in his examination-in-chief on 19th March, 2012), at the mortuary of the GTB hospital, as belonging to Sahdev (vide Identification Memos Ex PW-2/A and Ex PW-3/A respectively). The identification Memos were signed by the IO Karan Singh Rana (PW-

35).

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 69 of 93

13.16 The post-mortem report of the deceased Sahdev (Ex. PW- 28/A) was, thereafter, prepared by Dr. Meghali Kelkar (PW-28), Senior Demonstrator in the Department of Forensic Medicine, UCMS and GTB Hospital. The Post-mortem Report indicates that autopsy of the body commenced at 11:45 AM and concluded at 1:15 PM.. The report read as under:

―General Observation: Dead body of an adult male. Wearing (1) cream-coloured striped full-screen shirt, (2) sky blue baniyan, (3) grey underwear, (4) blue track pants and wrapped in a white sheet. Eyes and mouth partially open, bloodstains present on shirt and Bunyan. Black coloured fluid coming out of nostrils. Intestinal loops, omentum and soft tissues protruding out of the injuries present on abdomen.

Bluish ink stains present on both thumbs. Rigor mortis present in developed states in upper limbs. Post mortem staining present over the back and fixed. No sign of decomposition scene. Cut marks present to a No. on front of (L) side of abdomen of Bunyan surrounded by bloodstains. To cut marks on (L) side of abdomen of shirt. The cut marks were labelled, signed and surrounded by bloodstains.

Details of External injuries:

(1) Incised stab wound measuring 5.0 x 0.4 cm present on left side of abdomen, vertically placed lower end 19 cm above the pubic symphysis and 2 cm left of midline. The upper end is acute and Laurentiis blunt. The intestinal loops are protruding out of the wound. The injuries have 106 cm above heel. The track of the wound is directed downwards, backwards and medially cutting through skin, subcutaneous tissue and muscles of abdominal wall, cutting omentum through and through the anterior-posterior wall of stomach near greater curvature of left lobe of liver and blood vessels.

Extravasation of blood seen in the soft tissues around the Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 70 of 93 injuries. The wound is 11 cm deep. Corresponding cut mark present on shirt and Bunyan.

(2) Incised stab wound measuring 5 in 20.4 centimetres present on left side of abdomen, obliquely placed, upper medial and is acute and lower lateral and this blunt. The lower lateral and 6 cm left of immediate midline and 16.5 cm above pubic symphysis and 104 cm above heel. The track of the wound is directed downwards, backwards and medially cutting through skin, subcutaneous tissues and muscles of abdominal walls, cutting omentum, through and through jejunal loops, essentially an mesenteric blood vessels. Extravasation of blood seen in the soft tissues around the injuries. The wound is 15 cm deep. Corresponding cut mark present on shirt and Bunyan.

Scalp - NAD Skull - NAD Brain - 1178 g. NAD Neck - Trachea contain blackish fluid. Walls NAD.

Rib Cage - NAD Lungs - (R) 275G, (L) 260 g pale bronchi NAD Heart - 225G. NAD Abdomen and others:

Stomach contained 200 ML blackish thick fluid. Walls as mentioned in injury No. Intestine is as mentioned in injuries. Extra position of blood seen in the soft tissues, less entry and Intestinal loops, omentum around the injuries. About 2 L of blood present in Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 71 of 93 abdominal cavity. Liver - 1135G. Pale. God Bladder contained 10 ML pile. As mentioned in injury No (1).
Spleen - 102 g pale.
             Kidneys -     (R) 85 g
                           (L) 100 g
                           Pale

             Pelvis and Vertebrae - NAD.

             Urinary bladder empty.

             Opinion:

Time since death - About 12 hours. Cause of death - Shock as a result of antemortem injuries of internal abdominal organs and blood vessels produced by sharp edged weapon. Injury No (1) and (2) are sufficient to cause death in ordinary course of nature, independently and collectively.‖ 13.17 On 26th August, 2011, the samples of the viscera of the deceased Sahdev, the bloodstained gauze and his clothes, were collected, from the hospital, by the IO Karan Singh Rana (PW-35) and Const. Rajender Prasad (PW-27). The Seizure Memo, prepared on the said occasion, was exhibited as Ex. PW-23/A. 13.18 Ignoring a few minor inconsistencies here and there, it may, on a holistic appreciation of the above evidence, be reasonably said that the facts relating to the recovery of the dead body of Sahdev, the taking of photographs of the site and preparation of the Site Plan, the Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 72 of 93 conveying of the body to the Hospital and its being declared ―brought dead‖, the preparation of the MLC and registration of FIR, the postmortem report prepared by Dr. Meghali Kelkar and the contents thereof, and the subsequent handing over of the body of Sahdev to his relatives, stand established and satisfactorily proved.
13.19 These circumstances, however, provide no assistance in fastening the liability, for the killing of Sahdev, on Kalu or Lalit or, for that matter, on anyone else.
13.20 The circumstances which, in the estimation of the learned ASJ, serve to bring home, to Kalu and Lalit, the offence of commission of the murder of Sahdev (apart from their alleged extra-

judicial confession), as reflected in the impugned judgement, were the following:

(i) The CDRs of mobile No. 7838205464 indicated that, around the time when the incident of stabbing of Sahdev took place, Kalu was within range of the tower installed in Gokul Puri village.
(ii) Correlation, using the IMEI No. of the ―GILD‖ make mobile phone, which was being used by Sahdev, indicated that the said mobile phone had been used, with SIM card bearing Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 73 of 93 No. 7838205464 (i.e., the SIM card being used by Kalu), from 03.58.57 hours on 17th August, 2011 to 11:49:44 hours on 18th August, 2011, during which period the said Mobile No. was within the range of the towers installed at Village Gokul Puri, Loni border and Johripur Extension, Ghaziabad. Further, the said mobile handset, of Sahdev, recovered from Lalit he had no explanation for being in possession thereof.

(iii) The disclosure statement of Lalit (Ex. PW-35/B), the identification, of the said mobile phone, by Kapil (PW-10), as belonging to his father, the identification of the said mobile phone by the IO Insp. Karan Singh Rana (PW-35), and the tallying, of the IMEI No. of the said phone, with the IMEI No. mentioned in the CDR relating to a mobile No. 8826275946, it was held, established the fact of recovery, of the ―GILD‖ phone, being used by the deceased Sahdev, from the house of Lalit. This was regarded as a circumstance which probably incriminated Lalit.

(ii) The fact that the knife, with which Sahdev had been stabbed and killed, was recovered, at the instance of Kalu, from his residence, stood proved by the following:

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 74 of 93
(a) Lalit, in his disclosure statement dated 26th August, 2011 (Ex. PW-35/B), disclosed that he had given the knife, used in committing the offence of murder of Sahdev, to Kalu.
(b) Kalu, in his disclosure statement (Ex. PW-1/D), disclosed that he could get the knife, used in commission of the said offence, recovered and, pursuant thereto, led the IO, Insp. Karan Singh Rana (PW-35), to his house, where, from an almirah, he retrieved the knife. The said recovery was proved by the IO Insp. Karan Singh Rana, Const. Pramod (PW-26) and Satpal Singh (PW-1).
(c) There was nothing to indicate that the said knife had been tampered with, before it was produced in court.
(d) Dr. Meghali Kelkar (PW-28), in her ―subsequent opinion‖ (Ex. PW-28/M), opined that the injuries, on the upper part of the body of the deceased Sahdev, could have been caused by the said knife Ex. P-1. She also identified the knife as the one which was sent to the FSL examination, when produced before her in court.
Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 75 of 93
(e) The post-mortem report (Ex. PW-28/A) proved the fact of two injuries having been inflicted, on the upper part of the body of the deceased Sahdev. Correlation of the dimensions of the injuries, as noted in the said report, which the dimensions of the knife, as recorded in the sketch (Ex. PW-1/3), read with the opinion of Dr. Meghali Kelkar, showed that the dimensions of the knife matched the stab wounds found on the body of the deceased Sahdev.
(iii) The alibis, sought to be set up by the appellants Kalu and Lalit, through their defence witnesses, rested only on the statements of the said witnesses, without any corroborative evidence whatsoever. They are not, therefore, to be believed.

These circumstances, opined by the learned ASJ in the impugned judgement, formed a complete and unbroken chain, which inexorably implicates Kalu and Lalit, in the murder of Sahdev.

13.21 The ―gold standard‖, in examining and assessing whether the available circumstances prove the guilt of an accused to a crime is, undoubtedly, whether the said circumstances, seen cumulatively and as a whole, are capable of one, and only one explanation, being that the crime has been committed by the accused, and by no one else. The Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 76 of 93 highest standard of proof, beyond all reasonable doubt, is required to be established in such cases; the possibility of another explanation which would ―fit in‖ with the circumstances, by itself, is sufficient to demolish the case of the prosecution. The fact that the circumstances, seen as a whole, create a strong suspicion regarding culpability of the accused in the crime concerned, is totally insufficient, to maintain a conviction. Suspicion, howsoever strong, can never substitute proof, and can never be a foundation for an order of conviction against the accused.

13.22 The locus classicus, on the law relating to circumstantial evidence and its appreciation is, unquestionably, Sharad Birdhichand Sarda vs State of Maharashtra, (1984) 4 SCC 116, which postulated the following "panchsheel" principles, to guide appreciation of circumstantial evidence, in paras 153 and 154 of the report, thus:

―153. 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 [(1973) 2 SCC 793 : 1973 SCC (Cri) Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 77 of 93 1033 : 1973 Crl LJ 1783] where the 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‟ and „must 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.

154. These five golden principles, if we may say so, constitute the panchsheel of the proof of a case based on circumstantial evidence.‖ 13.23 Applying the above panchsheel principles, how sound is the reasoning of the learned ASJ, and his conclusion, therefrom, that Kalu and Lalit were guilty of committing the murder of Sahdev?

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 78 of 93

13.24 The answer to this question would depend, to a large extent, on the conclusions which could be drawn from the alleged recoveries, effected from Kalu and Lalit, and the forensic analysis of the articles so recovered and exhibited.

13.25 Putting, as it were, the cart before the horse, we would first like to deal with the analysis, of the exhibits submitted to the FSL by the prosecution. The exhibits, as submitted to the FSL, were numbered thus, in the FSL Report (Ex. PW/35-C):

―Exhibit ‗1': Cotton wool swab having brown stains, described as ‗Blood on gauze'.
Exhibit ‗2': One sealed cloth parcel sealed with the seal of ―KS‖ containing exhibit ‗2', kept in a plastic container.
Exhibit ‗3': Earth material described as ‗Earth control'.
Exhibit ‗4a': One dirty shirt having brown stains.
Exhibit ‗4b': One dirty banyan having brown stains.
Exhibit ‗4c': One pants having muddy stains on lower part of pants.
Exhibit ‗4d': One dirty underwear.
Exhibit ‗5': One knife made up of metallic blade and wooden handle.
Exhibit ‗6': Brown cloth piece described as ‗Blood on gauze'.‖ Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 79 of 93 Of these, the FSL reported that blood was detected on exhibits ‗1', ‗2', ‗4a', ‗4b', ‗4c', ‗4d' and ‗6', and was not detected on exhibits ‗3' and ‗5'. No blood was, therefore, found on the knife which was alleged to be the weapon of offence. The serological report (Ex. PW- 35/D), annexed thereto, found the blood, on exhibits ‗1', ‗4a', ‗4b', ‗4c', ‗4d' and ‗5' to be of ‗A' group, which was the group of the deceased Sahdev.
13.26 It is obvious that the analysis of the exhibits, by the FSL, serological or otherwise, does not take us anywhere. In the first place, no blood was found on the knife, which was alleged to be the weapon of offence. The blood found on the other exhibits, and the serological analysis thereof, are of no consequence, as the said exhibits were the clothes of Sahdev, and the gauze pieces containing his blood samples, and the samples of earth picked up from the spot where he had fallen, it was but natural, therefore, that the blood, on these exhibits, would be that of Sahdev.
13.27 While the aforementioned abortive forensic analysis, by the FSL, of the exhibits submitted to it, serves to knock out much of the wind from the sails of the case of the prosecution, we proceed, Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 80 of 93 nevertheless, to address, first-hand, the issue of the recoveries stated to have been effected from Kalu and Lalit.
13.28 We are unable to arrive at any convincing conclusion, that the knife (Ex. PW-1/E), stated to have been recovered at the instance of Kalu, from a room on the first floor of his house, was the weapon of offence. The circumstances surrounding the alleged recovery are, to our mind, extremely suspicious. According to the statement of the IO Insp. Karan Singh Rana (PW-35), Kalu's mother was present in the room, when the said recovery took place and he, in fact, asked her to affix her signature on the seizure memo, but she refused to do so. We find, however, that Kalu's mother has neither been arraigned as a witness, nor is there any other evidence to show that she was present in the room, or that she was asked to be a witness to the Seizure Memo. Const. Pramod (PW-26), who allegedly accompanied the IO, as per his statement, makes no reference to the presence of Kalu's mother on the said occasion. Equally strangely, the IO deposed that he had taken finger prints from the knife, before taking it into possession, but admitted that the said finger prints were never sent for testing to the Finger Print Bureau. This, in our view, is an important circumstance as, if finger prints were indeed retrieved, from the knife, by the Investigating Officer, there is no plausible explanation for the absence of submission, thereof, to the Finger Print Bureau. Such a startling lacuna, we must state, imperils the case of the prosecution to Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 81 of 93 a considerable extent. As against this, Const. Pramod (PW-26), in his deposition during trial, flatly denied any memory of the time when they reached Kalu's house, the time of recovery of knife, the colour of the house, the material with which the almirah was constructed, the presence or absence of any other person in the house and whether the knife had any blood stains, on it, or not. We are unable to uphold the explanation proffered, by the learned ASJ, for the mysterious absence of any bloodstain on the knife at the time of its analysis by the FSL, on the ground that the bloodstains could have been ―washed away‖, or might have ―disappeared naturally‖. All witnesses, who handled the exhibits, and in whose custody they remained, till they were submitted to the FSL, have testified, on oath, that the exhibits were never tampered with, till their submission at the FSL. The said testimony was never questioned or doubted, even in cross-examination. There is no question, therefore, of the blood, which is stated to have been present on the knife at the time of its seizure from Kalu, having been ―washed away‖ or of its having ―disappeared naturally‖, by the time it was submitted to the FSL for analysis. In any event, if the stains had, in fact, been ―washed away‖, or had ―disappeared naturally‖, any presumption that they were bloodstains, at all, would be purely conjectural. Significantly, the learned ASJ himself notes, while recording the evidence of PW-26 Const. Pramod during trial, that he was prevaricating and giving evasive replies. Both the Insp. Karan Singh Rana (PW-35) and Const. Pramod (PW-26), however, were ad Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 82 of 93 idem on the fact that no public person was associated with the said recovery.
13.29 The only witnesses, to the recoveries purportedly effected from the residence of Kalu i.e. Ex. PW-1/A to Ex. PW-1/G are the IO Insp. Karan Singh Rana, Const. Pramod and PW-1 Satpal Singh. We have already indicated, hereinabove, that the evidence of PW-1 Satpal Singh does not inspire confidence. Const. Pramod remained ambivalent, regarding the recovery in question and claimed that he was unable to remember any of the details relating thereto, including the time when they reached the house of Kalu. His evidence has also been noted, by the learned ASJ himself as being unreliable. We are not able therefore, to hold either the recovery of the dagger from the premises of Kalu, or its use to stab and kill Sahdev, as having been conclusively proved beyond reasonable doubt.
13.30 Significantly, the evidence of PW-28 (Dr. Meghali Kelkar) in her subsequent opinion (Ex. PW-28/M) was also inconclusive as she only opined that the injuries on the body of the deceased Sahdev could have been caused by the knife.
13.31 We are equally unconvinced regarding the recoveries stated to have been effected from the premises of Lalit. We find from the evidence of PW-35 IO Insp. Karan Singh Rana that, in the house of Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 83 of 93 Lalit, his mother, sister, brother and other family members were allegedly present, but refused to sign the documents prepared on the occasion. None of the said family members has been included as witnesses by the prosecution. It is admitted that no independent witness or neighbour, was called to witness the recovery proceedings.

Both Kalu and Lalit have, in their statements under Section 313 of the Cr.P.C., denied the factum of the said recoveries.

13.32 As regards the ―disclosure statements‖ stated to have been given by Kalu and Lalit, Section 27 of the Indian Evidence Act, 1872, categorically ordains thus:

―27. How much of the information received from accused may be proved. - Provided that, when any fact is deposed to do as discovered in consequence of information received from a person accused of any offence, in the custody of a police officer, so much of such information, whether it amounts to a confession or not, as relates distinctly to the fact thereby discovered, may be proved.‖ (Emphasis supplied) 13.33 Mohd Inayatullah vs State of Maharashtra, (1976) 1 SCC 828 authoritatively delineates the principles governing Section 27 of the Evidence Act. In that case, the accused-appellant made the following statement:
―I will tell the place of deposit of the three chemical drums which I took out from the Haji Bunder on first August.‖ Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 84 of 93 Following on the said statement, the accused-appellant led the police officer and the panchas to a musafirkhana in Crawford Market and pointed out three drums lying there, which were, thereafter, identified by the prosecution witness, in the case, as those which had been stolen. The courts below concurrently found, inter alia, the following facts:
―1. That these drums were discovered in consequence of the information (vide Ex. C) given by the accused whilst in police custody.
2. That such information, as admissible under Section 27, Evidence Act, showed that the accused was admittedly in possession of these stolen drums on September 26, 1968 and therefore, under illustration (a) of Section 114, Evidence Act, he would be presumed to be the thief.‖ Objecting strongly to the conclusion, of the courts below, as conveyed by the italicized portion of the extract hereinabove, the counsel appearing for the accused-appellant in that case contended that, in arriving at such a conclusion, the courts had used more of the ―disclosure statement‖ of the accused-appellant, then was permissible under Section 27 of the Evidence Act and that, properly read, the admissible portion of the statement did not warrant any inference to the effect that the accused-appellant was the receiver of stolen property.
Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 85 of 93
13.34 The Supreme Court held thus, in passages which may be regarded as an object-lesson on the scope and ambit of Section 27 of the Evidence Act:
―11. Although the interpretation and scope of Section 27 has been the subject of several authoritative pronouncements, its application to concrete cases is not always free from difficulty. It will therefore be worthwhile at the outset, to have a short and swift glance at the section and be reminded of its requirements. The section says:
―Provided that, when any fact is deposed to as discovered in consequence of information received from a person accused of any offence, in the custody of a police officer, so much of such information, whether it amounts to a confession or not, as relates distinctly to the fact thereby discovered may be proved.‖
12. The expression ―provided that‖ together with the phrase ―whether it amounts to a confession or not‖ show that the section is in the nature of an exception to the preceding provisions particularly Sections 25 and 26. It is not necessary in this case to consider if this section qualifies, to any extent, Section 24, also. It will be seen that the first condition necessary for bringing this section into operation is the discovery of a fact, albeit a relevant fact, in consequence of the information received from a person accused of an offence. The second is that the discovery of such fact must be deposed to. The third is that at the time of the receipt of the information the accused must be in police custody.

The last but the most important condition is that only "so much of the information" as relates distinctly to the fact thereby discovered is admissible. The rest of the information has to be excluded. The word "distinctly" means "directly", "indubitably", "strictly", "unmistakably". The word has been advisedly used to limit and define the scope of the provable information. The phrase "distinctly relates to the Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 86 of 93 fact thereby discovered" is the linchpin of the provision. This phrase refers to that part of the information supplied by the accused which is the direct and immediate cause of the discovery. The reason behind this partial lifting of the ban against confessions and statements made to the police, is that if a fact is actually discovered in consequence of information given by the accused, it affords some guarantee of truth of that part, and that part only, of the information which was the clear, immediate and proximate cause of the discovery. No such guarantee or assurance attaches to the rest of the statement which may be indirectly or remotely related to the fact discovered.

13. At one time it was held that the expression ―fact discovered‖ in the section is restricted to a physical or material fact which can be perceived by the senses, and that it does not include a mental fact (see Sukhan v. Crown [AIR 1929 Lah 344 : ILR 10 Lah 283 (FB)] ; Rex v. Ganee [AIR 1932 Bom 286 : ILR 56 Bom 172 : 33 Cri LJ 396] ). Now it is fairly settled that the expression ―fact discovered‖ includes not only the physical object produced, but also the place from which it is produced and the knowledge of the accused as to this (see Palukuri Kotayya v. Emperor [AIR 1947 PC 67 : 74 IA 65 : 48 Cri LJ 533] ; Udai Bhan v. State of Uttar Pradesh [AIR 1962 SC 1116 : 1962 Supp (2) SCR 830 :

(1962) 2 Cri LJ 251] ).

14. Before proceeding further, it is necessary to be clear about the precise statement which had been made by the appellant to the police officer. This statement finds incorporation in the panchanama, Ext. C, and we have reproduced an English rendering of the same earlier in this judgment. While considering this statement, the High Court observed that the accused had stated that ―he had kept them (drums) there‖. We have perused the original record of the statement which is in Hindi, and we are of opinion that by no stretching of the words this statement can be so read or construed as has been done by the High Court. The copy Ext.

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 87 of 93

C of the panchanama, in the paperbook contains a correct English rendering of the same. What the accused had stated was: ―I will tell the place of deposit of the three chemical drums which I took out from the Haji Bunder on first August‖. It will be seen that he never said that it was he who had deposited the drums at the place from which they were produced. It seems the latter part of the statement which was an outright confession of the theft, was not completely ruled out of evidence and something of it was imported into and superimposed on the first part of the statement so as to fix the responsibility for deposit and possession of the stolen drums there, on the accused.

15. Having cleared the ground, we will now consider, in the light of the principles clarified above, the application of Section 27 to this statement of the accused. The first step in the process was to pinpoint the fact discovered in consequence of this statement. Obviously, in the present case, the threefold fact discovered was: (a) the chemical drums in question, (b) the place i.e. the musafirkhana, Crawford Market, wherein they lay deposited, and (c) the accused's knowledge of such deposit. The next step would be to split up the statement into its components and to separate the admissible from the inadmissible portion or portions. Only those components or portions which were the immediate cause of the discovery would be legal evidence and not the rest which must be excised and rejected. Thus processed, in the instant case, only the first part of the statement viz. ―I will tell the place of deposit of the three chemical drums‖ was the immediate and direct cause of the fact discovered. Therefore, this portion only was admissible under Section 27. The rest of the statement, namely, ―which I took out from the Haji Bunder on first August‖, constituted only the past history of the drums or their theft by the accused; it was not the distinct and proximate cause of the discovery and had to be ruled out of evidence altogether.

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 88 of 93

16. After culling out and rejecting the inadmissible portion, is was to be considered further whether the admissible portion of the information taken in conjunction with the facts discovered was sufficient to draw the presumption that the accused was the thief or receiver of stolen property knowing it to be stolen. The answer to this question, in the circumstances of the case, had to be in the negative. The drums in question were found in the compound or yard of a musafirkhana which was a place of rest and waiting for musafirs (travellers). It was not alleged by the prosecution -- much less proved -- that the drums were lying concealed, or that the compound was under the lock and key of the accused. There is not even an oblique hint that the place of the deposit of the drums was in any way under the control or occupation of the accused. The place being a musafirkhana, was from its very nature accessible to all and sundry.‖ (Italics supplied) 13.35 It is only, therefore, that part of the alleged ―disclosure statement‖, made by an accused while in the custody of the police, as relates distinctly to a fact which is discovered in consequence of the information provided by the said statement, which can be treated as admissible in evidence and, consequently, proved. In the present case, inasmuch as we have already held the fact of recovery, from the appellant's Kalu and Lalit, of the articles which were being carried by the deceased Sahdev, and of the knife with which his murder was alleged to have been committed, not to have been conclusively proved, there can be no question of placing any reliance on the alleged ―disclosure statements‖ given by them.

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 89 of 93

13.36 This last pillar, on which the case of the prosecution rests has also, therefore, to collapse.

13.37 We are constrained to observe, therefore, that the prosecution has been unable, in the present case, to substantiate its charge, of commission of the murder of Sahdev by Kalu and Lalit.

13.38 Additionally, we are also unable to find any reason or motive for Kalu and Lalit to commit the murder of Sahdev. It is nobody's case that Sahdev was earlier acquainted with Kalu and Lalit, or that there was any pre-existing animosity between them; indeed, the evidence emerged on the record indicates otherwise. It is an admitted position that Sahdev was carrying with him only one ―GILD‖ mobile phone, one lunch box, one LIC policy, one PNB pass book, eight passport size photographs and ₹ 400/-. It is difficult to accept that the motive to purloin these items could drive one to murder. Equally difficult is it, to accept that, having stolen such items, the thief would take the trouble to safely conceal them in an almirah in his house. The items were of little or no value to any third party, and the reason for Lalit to conceal the said items in his almirah is unfathomable.

13.39 Having said that, it may not be possible for us to exonerate the appellants entirely of all culpability in view of the one severely Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 90 of 93 incriminating circumstance, i.e. that, by correlating the IMEI number of the ―GILD‖ Mobile Phone which was being carried by Sahdev, at the time of his murder, with the call detail records of the mobile number of Kalu 7838205464, it was found that from 03:58:57 hours on 17th August, 2011, to 11:49:44 hours on 18th August, 2011, the mobile number of Kalu was operated using the said handset of the deceased Sahdev. On this point being brought to the notice of Kalu, while recording his statement under Section 313 of the Cr.P.C, Kalu had no explanation to offer except bald denial of the same. Section 106 of the Evidence Act, mandates that any fact, which is especially within the knowledge of any person, has to be proved by that person. In other words, it was for Kalu to explain, how his mobile number was being operated using the handset of deceased Sahdev, and, in the absence of any reasonable explanation in this regard, we are constrained to hold that Kalu was in possession of the property of Sahdev in full awareness of the fact that the said property did not belong to him. We cannot, however, extrapolate this single circumstance to the extent of inculpating either Kalu or Lalit, on the basis thereof, in the murder of Sahdev, as the mere factum of possession, by Kalu, of the mobile handset of Sahdev cannot lead to a definite conclusion that Kalu must have murdered Sahdev, or even that Kalu had stolen the phone from Sahdev. We may draw an analogy, in this regard, from the judgment of the Supreme Court in Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 91 of 93 Mohd Inayatullah (supra), to which we have already made reference hereinabove.

13.40 Inasmuch as possession of stolen property, in unlawful possession of another, knowing it to belong to such other person, is an independent offence under Section 411 of the IPC, we are constrained to hold Kalu guilty under the said provision and convict him accordingly. However, this would not entail any additional punishment on Kalu, as the maximum punishment prescribed under Section 411 of the IPC is only three years, whereas the record of the case reveals that Kalu and Lalit have both been incarcerated for over 6 years and 8 months as on date.

Conclusion

14. Viewed any which way, therefore, we are unable to sustain the decision of the learned ASJ to Kalu and Lalit of the offence of committing the murder of Sahdev, even if the facts as alleged, and the evidence that has emerged, may engender suspicions regarding their culpability. No suspicion, however, can substitute proof, whatever be its weight. In our considered opinion, therefore, the appellants Kalu and Lalit are entitled to be granted the benefit of doubt, and acquitted of the charges against them.

Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 92 of 93

15. We, however, convict Kalu of the offence of dishonestly receiving and retaining an apparently stolen mobile phone belonging to Sahdev and convict him, accordingly, under Section 411 of the IPC. As already noted hereinabove, this would not entail any additional punishment on Kalu.

16. Subject to the modification, regarding the conviction of Kalu, as set out in para 15 hereinabove, the impugned judgement and order on sentence, passed by the learned ASJ, are quashed and set aside. The appellants, who are in custody, shall be released forthwith, if not required to be detained in any other matter.

17. Trial Court record be sent back with a copy of this judgement. Intimation to be sent to the Superintendent Jail.

C.HARI SHANKAR (JUDGE) S. P. GARG (JUDGE) May 09, 2018 gayatri Crl Appeal 243/2017 & Crl Appeal 309/2017 Page 93 of 93