Kerala High Court
Shamini @ Dally vs State Of Kerala on 2 August, 2021
Author: K.Vinod Chandran
Bench: K.Vinod Chandran
"C.R."
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE K.VINOD CHANDRAN
&
THE HONOURABLE MR.JUSTICE ZIYAD RAHMAN A.A.
MONDAY, THE 2ND DAY OF AUGUST 2021 / 11TH SRAVANA, 1943
CRL.A NO.1000 OF 2017
AGAINST THE JUDGMENT IN SESSIONS CASE NO.1548 OF 2010
DATED 30.10.2017 OF THE COURT OF THE ADDL. DISTRICT &
SESSIONS JUDGE-VI, THIRUVANANTHAPURAM.
[C.P.NO.63/2010 OF JUDICIAL FIRST CLASS MAGISTRATE-I
ATTINGAL, IN
CRIME NO.111/2007 OF KADINAMKULAM POLICE STATION,
CRIME NO.97/CR/TVM/08 CBCID, HHW1, HO, TVPM]
----------
APPELLANT/ ACCUSED NO.5:
SNAGAPPAN, S/O. ARULAPPAN,
SMILES LAND, MARYANAD DESOM,
KADINAMKULAM VILLAGE.
BY ADVS.
SRI.B.RAMAN PILLAI (SR.)
SRI.R.ANIL
SRI.T.ANIL KUMAR
SRI.M.SUNILKUMAR
SRI.SUJESH MENON V.B.
SRI.THOMAS ABRAHAM NILACKAPPILLIL
SRI.E.VIJIN KARTHIK
RESPONDENT/ COMPLAINANT:
STATE OF KERALA,
REP. BY THE PUBLIC PROSECUTOR, HIGH COURT OF
KERALA, ERNAKULAM, KOCHI-682031.
BY SENIOR PUBLIC PROSECUTOR SRI.ALEX M.THOMBRA.
THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
27.07.2021, ALONG WITH CRL.A.1034/2017, THE COURT ON
02.08.2021 DELIVERED THE FOLLOWING:
Crl.A.Nos.1000/2017 & - 2 -
1034/2017
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE K.VINOD CHANDRAN
&
THE HONOURABLE MR.JUSTICE ZIYAD RAHMAN A.A.
MONDAY, THE 2ND DAY OF AUGUST 2021 / 11TH SRAVANA, 1943
CRL.A NO.1034 OF 2017
AGAINST THE JUDGMENT IN SESSIONS CASE NO.1548 OF 2010
DATED 30.10.2017 OF THE COURT OF THE ADDL. DISTRICT &
SESSIONS JUDGE-VI, THIRUVANANTHAPURAM.
[C.P.NO.63/2010 OF JUDICIAL FIRST CLASS MAGISTRATE-I ATTINGAL,
IN
CRIME NO.111/2007 OF KADINAMKULAM POLICE STATION,
CRIME NO.97/CR/TVM/08 CBCID, HHW1, HO, TVPM]
----------
APPELLANTS/ACCUSED NOS.1&2:
1 SHAMINI @ DALLY, AGED YEARS, D/O.DOMINIC,
SHAMINI COTTAGE, MARYANAD DESOM,
KADINAMKULAM VILLAGE.
2 BIJIL ROKKY, S/O. ROKKY DISELVA,
TAIVILAKOM HOUSE, VALIYATHURA,
THIRUVANANTHAPURAM.
BY ADVS.
SRI.P.VIJAYA BHANU (SR.)
SRI.P.M.RAFIQ
SRI.M.REVIKRISHNAN
SRI.C.JAYAKIRAN
SMT.MITHA SUDHINDRAN
SRI.VIPIN NARAYAN
SRI.AJEESH K.SASI
SRI.V.C.SARATH
SMT.POOJA PANKAJ
SRUTHY N. BHAT
SHRI.ABEL TOM BENNY
SMT.KIRAN ANTONY.
Crl.A.Nos.1000/2017 & - 3 -
1034/2017
RESPONDENT/ COMPLAINANT:
STATE OF KERALA,
REPRESENTED BY PUBLIC PROSECUTOR,
HIGH COURT OF KERALA, ERNAKULAM - 682 031.
BY SENIOR PUBLIC PROSECUTOR SRI.ALEX M.THOMBRA.
THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
27.07.2021, ALONG WITH CRL.A.1000/2017, THE COURT ON
02.08.2021 DELIVERED THE FOLLOWING:
Crl.A.Nos.1000/2017 & - 4 -
1034/2017
K. Vinod Chandran & Ziyad Rahman A.A., JJ.
-------------------------------------------
Crl.A.Nos.1000/2017 & 1034/2017
------------------------------------------
Dated this the 02nd August 2021
JUDGMENT
Vinod Chandran, J.
Murder, suicide or accidental death is the most vexing question that arises in this case, where the body was exhumed on complaints made by the relatives of the deceased, against the children of the deceased and his wife's relative. The issue was compounded by the fact that the relative of the wife, who assisted the children throughout, had political affiliations which led to public protest. This is another case where the police succumbed to public pressure.
2. The charge is under Sec.302 read with Sec.34 of Indian Penal Code [for brevity 'the IPC'] as against A1 to A4. The crime alleged is one of patricide by the daughter (A1), the son-in-law (A2) and the son (A3), actively aided by the friend of the son (A4). A5 is a close relative, on the maternal side of A1 & A2, who has been charged under Sec.201 IPC. The prosecution case is that on 06.08.2007, at midnight, A1 to A4 entered the bedroom of the deceased, the father of A1 & A3, to Crl.A.Nos.1000/2017 & - 5 - 1034/2017 question him concerning the life interest reserved for himself in Ext.P33 document. A1 to A4 together banged the head of the deceased on the wall of the room and later tried to make out a case of suicide, with the help of A5. The relatives and neighbours were summoned in the morning and they saw the deceased lying on the floor with a dhoti hanging from the ceiling fan. Some tried resuscitation and having failed; the victim was rushed to the hospital in a taxi. At first, he was taken to the clinic of PW13, who asked him to be taken to a higher centre. The victim was then taken to the Public Health Centre and since no Doctor was available, he was taken to another clinic owned by PW14. PW14 is an Ayurvedic Doctor, who examined the victim and advised that he be taken to the Medical College Hospital. Death having been confirmed, he was brought back to his residence and given a burial as per the custom. Much later, on 23.08.2007, PW1, the sister of the deceased, made a complaint raising suspicion about the death of her brother. The body was exhumed on 09.10.2007 and a postmortem conducted. Two injuries were noted on the back of the head, which was the cause of death. An investigation was conducted and A1 to A4 were booked for murder, while A5 was roped in under S.201 IPC. Crl.A.Nos.1000/2017 & - 6 - 1034/2017
3. The motive alleged by the prosecution was the animosity of A1 to A3 against the father for reserving life interest in Ext.P33 document while settling 10 cents of his property in the name of his daughter and son-in-law; which belonged to himself and his wife. The motive is spoken of by the witnesses, who are the relatives of the deceased. On the background facts, the wife of the deceased died in a motor accident in the year 2005. On 01.08.2007 A1 married A2. The property, in which the deceased along with his children were residing, belonged jointly to the deceased and his wife. After the death of his wife, the deceased held the property along with the legal heirs of his wife, being the two children and their maternal grandmother. On 03.08.2007, just two days after the marriage, the children and their maternal grandmother executed Ext.P32 deed releasing their interest in the property in the name of the deceased. Immediately afterwards, on the same date, Ext.P33 deed was executed by the deceased in the name of his son and daughter, reserving life interest in the property.
4. Sri.B. Raman Pillai learned Senior Counsel, instructed by Sri.R.Anil, appeared for A5 and Sri.P.Vijayabhanu, learned Senior Counsel, instructed by Crl.A.Nos.1000/2017 & - 7 - 1034/2017 Smt.Pooja Pankaj appeared for A1 and A2. Sri.Alex M.Thombra, learned Senior Public Prosecutor, appeared for the State.
5. Sri.Raman Pillai read the charge-sheet to point out that there is no allegation against A5 as would attract Sec.201 IPC. The worst accusation against A5 can only be that he supported the children insofar as resisting a postmortem. Even if the crime is found as against A1 to A4, there is nothing to indicate that A5 knew about the crime. There is nothing brought out as to A5 having caused the disappearance of evidence or giving false information to screen the offenders. It is pointed out from the contradictions of PW2 that it was he, who summoned A5. Being a close relative of the wife of the deceased, A5 assisted the children by attempting to provide medical care to the deceased. PW13, the Doctor to whom the victim was first taken, does not speak of any visible injury on the victim. PW14, the Doctor who confirmed the death, also does not speak of any suspicion regarding death. A5 has been unnecessarily booked for the crime, for reason only of his political affiliation. The death occurred on 06.08.2007 and it was on 25.08.2008, almost one year after the exhumation of the body, that Crl.A.Nos.1000/2017 & - 8 - 1034/2017 the crime registered under Sec.174 of Cr.P.C. for unnatural death was changed to Sec.302 IPC. Again, after four months, on 26.12.2008, Sec.120B & 201 were added as against A1 to A4. Still two months later, on 28.02.2009 A5 was drawn into the net; obviously to appease the protesting public, instigated by his political rivals. A5, the learned Senior Counsel asserts, has to be acquitted. Sri.Raman Pillai relies on Dinesh Kumar Kalidas Patel v. State of Gujarat [2018 KHC 6098 = (2018) 3 SCC 313], Suleman Rahiman Mulani v. State of Maharashtra [1968 KHC 616 = AIR 1968 SC 829] and Sou.Vijaya Alias Baby v. State of Maharashtra [2003 KHC 1606 = (2003) 8 SCC 296].
6. Sri.P.Vijayabhanu points out that there is no evidence, either circumstantial or scientific, to establish the crime having been committed by A1 to A4. What is discernible is only petty squabbles between families, which surfaced with venom on the death. The relatives of the deceased had an eye on his property, which prompted them to raise allegations of murder against A1 to A3. A4 is a friend of A3 and both are juveniles, who have not been tried by the Sessions Court. Sec.313 statement of A1 is specifically pointed out and Crl.A.Nos.1000/2017 & - 9 - 1034/2017 read over in its entirety. A plausible explanation has been offered by the accused and there is nothing concrete to prove that there was a murder committed and that the children were involved in the crime. None of the Doctors, including the Doctor who conducted the postmortem, spoke of a bleeding injury. The body was washed by the local residents and none of the witnesses spoke of any bleeding from the body. The persons who gathered there, including the residents of the house, were under the impression that the deceased had suffered a heart-attack; hence they attempted to resuscitate the fallen man by pressing on his chest. The last seen theory has no legs to stand since admittedly the accused were residing along with the deceased in the house. That the deceased did not keep close ties with his extended family is very clear from the evidence led. The son of PW1 (PW15) spoke against what PW1 said. The various motives alleged were not spoken of when the initial complaint was raised. Later embellishments were made in an attempt to make more credible, the cooked up motive. A1 & A2 were newly married and the deceased had given them the property in which he was residing. Except for the interested testimony of the relatives of the deceased, there is no Crl.A.Nos.1000/2017 & - 10 - 1034/2017 evidence of any rancour between the deceased and his children. The life interest reserved was with the knowledge of the beneficiaries and there is no reason for the daughter to demand that the father quit his house just five days after her marriage and two days after the deed was registered with their knowledge. The prosecution has miserably failed to establish the offence and in any event, it has not been proved beyond all reasonable doubt. The learned Senior Counsel relies on State of Odisha v. Banabihari Mohapatra [2021 SCC OnLine SC 121], Shivaji Chintappa Patil v. State of Maharashtra [2021 SCC OnLine SC 158] and Gargi v. State of Haryana [(2019) 9 SCC 738].
7. Sri.Alex M.Thombra, on the contrary, would assert the motive. The evidence of the prosecution witnesses establishes that the deceased was not happy with the conduct of A1 & A2. PW1, PW7 & PW12 specifically speak of the presence of A1 to A4 along with the deceased in his house on the crucial day. The accused owe an explanation to the Court as to what transpired, which they also have to establish by cogent evidence. Though a written statement has been submitted under Sec.313, there is no proof offered. There is a burden cast under Sec.106 Crl.A.Nos.1000/2017 & - 11 - 1034/2017 of the Indian Evidence Act on the accused to explain the death caused in a house where their presence was established. There were bloodstains recovered from the room in which the crime occurred, as can be seen from the evidence of PW27 & PW28. The medical evidence also clinches the guilt of the accused. The learned Prosecutor seeks for dismissal of the appeals.
8. PW1 is the sister of the deceased, who gave Ext.P1 FIS. The FIS was registered on 23.08.2007 and it spoke of the deceased having come to her residence early morning on 06.08.2007. He informed PW1 that, his wife's relative, A5, asked him not to enter the house of the deceased. PW1 then asked the deceased why he should be ejected from his house since he had settled the property on his children; to be enjoyed only after his death. However, he apprehended that he was duped and though the reservation was there in the draft read over to him, it has not figured in the deed registered. PW1 asked her brother to return to his house and assured him that she will look-after him even if his children throw him out. The deceased remained with PW1 till around 6.30 in the evening and later she was informed that the deceased was taken home by his son from the Church ground at around Crl.A.Nos.1000/2017 & - 12 - 1034/2017 10.30 p.m. On 07.08.2007, at 7 a.m., Jose (PW2) her nephew informed her about Dominic having committed suicide by hanging. She immediately rushed to her brother's residence and reached there by around 7.30 a.m., when the deceased was brought dead in a car by A5 and another person. She says that she was not able to enquire as to what happened and later, in the evening, her brother was buried in the Church cemetery. Subsequently, she called A3 on 10.08.2007 and asked him as to what transpired after he took his father back from the Church ground on 06.08.2007. He told her that, after food all of them had retired for the night to their respective rooms and then, disconnected the call. This raised suspicion in her mind and she made the complaint on 23.08.2007.
9. The medical evidence, according to the trial Court, establishes the death to be one of homicide. The body was exhumed after two months and was in a decomposed state. There was a dispute raised as to proper identification having not been made. The Doctor, PW19 who conducted the postmortem, in the cross-examination by A5, denied that the body was in an unidentifiable state. The brother of the deceased, PW3, identified the body. The Crl.A.Nos.1000/2017 & - 13 - 1034/2017 body was also exhumed from the spot where the deceased was buried in the presence of the local people. We find no reason to doubt the identification. The postmortem report shows two ante-mortem injuries:
"1. Contusion of scalp 9x7x0.3 cm on the back of head overlying the left parietal eminence.
2. Contusion of scalp 3x3x0.3 cm on the back of head in the midline 2 cm above occiput."
10. PW19 Doctor opined that death was due to head injury and that the injuries could not have been caused voluntarily by the deceased. The prosecution case that the injuries were caused by the accused, by banging the victims head on the wall was opined to be a probable cause. It was also opined that there was no sign of hanging in the body; especially since the Hyoid bone, Thyroid cartilages and the tracheal rings were intact. Though it was admitted that in all cases of hanging, these structures need not be fractured, it was also stated that there was no internal evidence of hanging. We think that death by hanging can be ruled out and it is fairly clear that the death was caused because of the injuries on the back of the head, which could not be caused voluntarily. Still, the question remains whether Crl.A.Nos.1000/2017 & - 14 - 1034/2017 it was a homicide or an accidental death. In the cross-examination for A1 & A2, to a specific question, PW19 Doctor answered that the injuries could occur if the person fell first on the table and then onto the floor; with his head hitting on both surfaces. We cannot, hence, conclusively from the medical evidence, come to a finding that the death was a homicide. It could very well have been an accident.
11. PW1, the sister of the deceased, in her deposition, spoke in tandem with Ext.P1 FIS as to what transpired on 06.08.2007 and the early morning of 07.08.2007. She additionally spoke of seeing a dhoti hanging from the ceiling fan when she entered the house of the deceased. She also spoke of A5 having assured the other inmates of the house that he will take care of the Police if they turn up. According to her two policemen came to the spot, on her son Jerry insisting for a postmortem. However, no post-mortem was conducted since the relatives of A5 resisted the same and created a fracas, upon which the Police returned. She specifically spoke of the deceased having told her that the reservation made for life interest in the Settlement Deed executed by him was read over to him from a white paper. Crl.A.Nos.1000/2017 & - 15 - 1034/2017 He was made to sign a stamp paper, which did not contain the reservation. However, we see from Ext.P33 Settlement Deed executed in favour of A1 & A2 that the reservation of life interest of the executant is very much available in the recitals.
12. In a deviation from what was stated in the FIS, PW1 deposed that in the evening of 06.08.2007, when she went out for some purchases, the deceased had left his money, chappals and watch with PW1's daughter and gone to take a bath. On the deceased not returning, PW1 had called A1 to speak about the Settlement Deed and threatened her that they would seek to set aside the deed executed by the deceased. A1 then assured her that she would send her brother to bring back her father. According to PW1 at around 9.30 p.m. A3 & A4 came to her residence enquiring after the deceased and went off. Then later A4 alone came back to take back the things left by the deceased. She also made several allegations against A5, which have no bearing on the crime proper. PW1 also deposed before Court that, the deceased had planned to marry again, the children were inimical towards him for that reason and the reason of the compensation awarded for the death of the mother in an accident being Crl.A.Nos.1000/2017 & - 16 - 1034/2017 appropriated by him. None of these was stated to the police at the time of FIS or when a statement under S.161 was recorded. The I.O, PW33, also deposed that PW1 had not stated to the police that (i) the deceased had entrusted certain things with her daughter and gone to take a bath or (ii) someone having demanded a postmortem, before the burial. More importantly, Ext.D1 statement of PW1 before the Police was to the effect that, only on the next day she was told that the police were not informed and the burial was without a postmortem. This is quite in contradiction to her deposition that she and her family raised the issue of postmortem. PW20 is the Head Constable, who took down Ext.P1 FIS. He denied PW1 having spoken of any enmity in the family of the deceased, setting aside of the Deed executed by the deceased, the proposal of the deceased to enter into a second marriage and the issue of insurance claims on behalf of the wife of the deceased.
13. PW2 is the nephew of the deceased and PW1; who informed PW1 about the death. When he reached the house of the deceased, he saw the deceased lying on the cot in his room. On the neighbour's suggestion, he and one Shibu tried to resuscitate the deceased by pressing Crl.A.Nos.1000/2017 & - 17 - 1034/2017 on his chest. At that point, A5 came there and PW2, along with A2 & A5 as also the aforementioned Shibu, carried the deceased to the car. He did not accompany the deceased to the hospital and after half an hour the deceased was brought back. He also spoke of A5 having told the inmates of the house that he will take care of the Police. It is stated that PW1 and her children, Antony and Jerin (Jerry), insisted on a postmortem, which was opposed by A5 and his relatives. He also says that the relatives of the wife of the deceased picked up a quarrel with PW1 and her children. When the Police turned up, A5 talked to them and sent them back. Ext.D2 was the 161 statement of PW2 that he called up A5 and informed him about what has happened in the house of the deceased and also requested him to bring a car. He admitted that he told the Police as per Ext.D3 that when he reached the house of the deceased, he was informed that the deceased was taken to hospital. Ext.D4 contradiction is the statement of PW2 that after the death of his wife the deceased was depressed and probably that is why he committed suicide by hanging.
14. PW3 is the brother of the deceased, who was in Qatar at the time of his brother's death. According to Crl.A.Nos.1000/2017 & - 18 - 1034/2017 PW3, PW1 told him that the death occurred by hanging and when A1 went to the room of the deceased in the morning, she saw him hanging from the fan. He spoke of his brother having told him that he intends to give 10 cents of property to A1 after her marriage. In cross-examination, PW3 admitted that PW1 was upset with the deceased for always consulting only with his wife's relatives. He also said that PW1 did not participate in every function in connection with the marriage of A1 & A2, since she was not invited. As far as the animosity of A1 regarding the life interest created in Ext.P33, he did not have direct knowledge and he had heard of it from PW1. PW5 is the sister-in-law of the deceased. PW5 also stated that A5 resisted a postmortem and she added that there was a physical altercation between A5 and the children of PW1, Antony and Jerin (Jerry). She also spoke of the deceased being depressed for reason of the Settlement Deed in favour of A1 & A2. According to her, the deceased expressed a wish to set aside the Deed. PW6 is another sister-in-law of the deceased [wife of PW3]. The deceased told her that the relatives of his wife cheated him and and that he would not attend a function in connection with his daughter's marriage. Eventually, PW6 persuaded Crl.A.Nos.1000/2017 & - 19 - 1034/2017 him to go for the function, which is the deposition. She also spoke of the quarrel between PW1's children and A5 concerning the postmortem, which however was not stated to the Police.
15. PWs.1 to 3, 5 & 6 are the relatives of the deceased, who spoke for the prosecution before the Court. A reading of their evidence would indicate some inconsistencies. PW1, though stated that her son Jerin (Jerry) brought policemen to the house of the deceased, she did not speak of any quarrel. PWs.2, 5 & 6, however, spoke of there being an altercation between A5 and the children of PW1. Here we notice the specific deposition of the policemen, who went to the spot before the funeral took place, PWs.21 & 22. PW21 is an Assistant Sub Inspector of Police, who was informed by the Officer in charge of the General Diary [G.D.] that there was a hanging. He was deputed to visit the spot, along with two policemen, one of whom is PW22. When they reached the spot, the last rites were going on and the body was placed inside a coffin. On being asked why the police were there, he informed A5 about the information received at the Police Station. A5 told him that the death occurred naturally and that the deceased had heart Crl.A.Nos.1000/2017 & - 20 - 1034/2017 ailments. When he requested statements to be taken from the children of the deceased, A5 told him that the daughter's marriage had occurred only a few days back. Both A1 & A3, the children of the deceased, told him that it was a natural death. The police team did not want to create any interference and left the scene. PW22 corroborated the version of PW21 but added that when the police suggested postmortem, the people gathered there became agitated and hence, the police team returned. PW22 also stated that if there is a chance of a law and order problem arising in the locality, the Police do not ignore it, since the locality is so volatile that often when a problem erupts, it ends in firing.
16. It is very pertinent that PWs.21 & 22 does not speak of any request having been made to them by anyone in the locality for conducting a postmortem on the body. PWs.4, 7, 8, 10, 11 & 15 turned hostile. PW4 is a social worker, who has political affiliations. He turned completely hostile and Exts.P4 to P11 contradictions were marked from the Sec.161 statement. PW4 is also a close relative of the deceased, who did not support the case spoken of by the other relatives, whose evidence was discussed herein above. PWs.7 & 8 were to speak on the Crl.A.Nos.1000/2017 & - 21 - 1034/2017 presence of the deceased in the house and having seen A1 & A2 together on the previous night. Though they turned hostile, it is of no consequence, since admittedly the deceased, his children and his son-in-law were in the house on the previous night. PW10, though turned hostile, a reading of his evidence would indicate that he was the person who took the deceased to the hospital and brought him back to the house. This aspect has no connection with the crime proper. PW11, another relative, denied visiting the house of the deceased. PW15 is very relevant insofar as he is the son of PW1, who, along with his brother, insisted on postmortem and according to certain witnesses, picked up a quarrel with A5 on that count. He denied any quarrel having erupted in the house. He denied Exts.P22 to P25 marked from Sec. 161 statement made to the Police. He denied having insisted on a postmortem to be conducted on the deceased. The evidence of PWs.21 & 22 policemen, independent witnesses, who visited the site and that of PW15, the son of PW1 establishes that nobody who was at the house of the deceased demanded a postmortem. The other son of PW1, Jerin (Jerry) spoken of by PW1 and some witnesses was not examined. Crl.A.Nos.1000/2017 & - 22 - 1034/2017
17. The scientific evidence collected in the above case is spoken of by PW.27 to PW30. PW27 examined the scene of occurrence and collected MOs.2 to 6 on 26.07.2008. PW27 was accompanied by PW33 when such seizure was effected. It is the evidence of PW33 that on 25.07.2008 he came to the scene of occurrence and collected the ashes as per Ext.P14, which allegedly was the remains of lungi and pillow cover used by the deceased on the crucial day. There is no confession statement recorded and nothing was discovered from the ashes. He also examined the room where the deceased was found dead and noticing brown stains on the wall, it was sealed on that day and on the very next day PW27 collected MOs.2 to 6. PW28 produced Ext.P35 FSL report. Human blood was detected in item Nos.2 & 3 and blood, insufficient to identify the source, from item Nos.1, 5 & 9. Item Nos.2 & 3 are grey and light yellow powders, which from the labels on the covers were the brown stains found in the eastern and southern walls. Item No.1 is a dhoti with a green border, item No.5, stains from the door seen along the edges and the inside, and item No.9, a green bed cover. The test result is insufficient to find any crime committed in the room as alleged by the Crl.A.Nos.1000/2017 & - 23 - 1034/2017 prosecution. More pertinent is the fact that the death occurred on 06.08.2007 and the collection of samples was after about a year on 26.07.2008. The house was inhabited all this while and the sealing of the doors by PW33 on 26.07.2008, according to us, is farcical. We cannot also ignore the fact that A1, in her statement under Sec.313, specifically says that PW33 carried some packets into the room and at the time of inspection nobody else were allowed inside. Later he locked the room and came back the next day with PW27.
18. PW29 examined MO1 dhoti and the report was produced as Ext.P36. He stated before Court that there was no evidence of stretching detected on any portion of the dhoti. However, we do not find any such statement having been recorded in the report. In any event, even the accused do not have a case that the deceased was seen hanging. The specific statement made by A1 & A2, who are the inhabitants of the house, was that they saw the deceased lying on the floor. No reliance can be placed on the scientific evidence produced before the Court for reason of nothing material having been detected. Also, the delay in collection of samples restrains us from linking the blood detected to the crime. We also notice Crl.A.Nos.1000/2017 & - 24 - 1034/2017 that PW24 specifically spoke of A1 having agreed to a polygraph test and the same having been carried out. However, PW34 does not speak of the result of the polygraph test nor is the report produced. According to the learned Counsel for the appellants, the factum of such report having been suppressed from the Court stands against the prosecution under Sec.114, illustration (g) of the Indian Evidence Act.
19. The case is one on circumstantial evidence and the principles though well-established needs reiteration and we quote from Ashish Batham v. State of M.P [(2002) 7 SCC 317] "6. The principles, which should guide and weigh with the courts administering criminal justice in dealing with a case based on circumstantial evidence, have been succinctly laid down as early as in 1952 and candidly reiterated time and again, but yet it has become necessary to advert to the same, once again in this case having regard to the turn of events and the manner of consideration undertaken, in this case by the courts below. In Hanumant Govind Nargundkar v. State of M.P. AIR 1952 SC 343 it has been held as follows: (AIR pp. 345-46, para 10) "In dealing with circumstantial evidence the rules especially applicable to such evidence must be borne in mind. In such cases, there is always the danger that conjecture or suspicion may take the place of legal proof and therefore, it is right to recall the warning addressed by Baron Alderson to the jury in R. v. Hodge 168 ER 1136 where he said:
Crl.A.Nos.1000/2017 & - 25 -1034/2017
'The mind was apt to take a pleasure in adapting circumstances to one another, and even in straining them a little, if need be, to force them to form parts of one connected whole; and the more ingenious the mind of the individual, the more likely was it, considering such matters, to overreach and mislead itself, to supply some little link that is wanting, to take for granted some fact consistent with its previous theories and necessary to render them complete.' It is well to remember that in cases where the evidence is of a circumstantial nature, the circumstances from which the conclusion of guilt is to be drawn should in the first instance be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it must be such as to show that within all human probability the act must have been done by the accused."
These principles were needed to be restated even as late as in the decision reported in Sudama Pandey v. State of Bihar (2002) 1 SCC 679 and Subhash Chand v. State of Rajasthan (2002) 1 SCC 702".
Gargi (supra) quoted from several decisions and succinctly stated:
"18.5. Thus, circumstantial evidence, in the context of a crime, essentially means such facts and surrounding factors which do point towards the complicity of the charged accused; and then, chain of circumstances means such unquestionable linking Crl.A.Nos.1000/2017 & - 26 - 1034/2017 of the facts and the surrounding factors that they establish only the guilt of the charged accused beyond reasonable doubt, while ruling out any other theory or possibility or hypothesis".
20. What is discernible from the evidence led is that, on the morning of 07.08.2007 the inmates of the house, A1 to A3 and A4, who slept over, found the deceased lying on the floor unconscious. They immediately informed the neighbours and relatives. Those who came to the house of the deceased, seeing him lying supine, tried to first revive him and on failing, took him to the hospital. They went to a private clinic, where they were advised to go to a higher centre and then went to the PHC, where there was no Doctor. The deceased was then taken to another clinic, from where he was directed to be taken to the Medical College Hospital. Obviously, life having passed, the body was brought back to the house. The children of the deceased and the relatives did not want a postmortem to be done, since according to them his death was of natural causes. There was a dhoti found hanging from the ceiling fan in the room where the deceased was found, which indicate an attempt to hang. The death is not a suicide since no telltale signs of hanging by suicide was seen in the body by PW19 who Crl.A.Nos.1000/2017 & - 27 - 1034/2017 carried out the postmortem. It is also pertinent that the accused was examined by two doctors, PW13 & PW14, both of whom did not see the wounds on the back of the head and more relevant is the fact that they do not speak of any bleeding from the body at the time of their examination.
21. The only motive spoken of before the Police was the apprehension the deceased expressed to PW1 that the recital of life interest was purposefully excluded from Ext.P33 document. The other motive of the desire of the deceased to get married again, appropriation of insurance amount received after the death of his wife and the decision to take steps to set aside Ext.P33 Deed were not spoken of to the Police by any of the witnesses. PW1 herself in cross-examination said that the insurance amounts were used by the deceased to build a house, obviously, the one he was living in. We had looked at the Settlement Deed produced as Ext.P33, which contains the life interest reserved in favour of the executant, who is the deceased. The motive stands disproved. PW1 obviously was not on good terms with the deceased or his children. Her own brother, PW3 spoke of her animosity towards the deceased for the reason of always having consulted only his wife's family.
Crl.A.Nos.1000/2017 & - 28 -1034/2017
22. PW1 and the other witnesses asserted a quarrel having erupted between the named children of PW1 and A5 and his family members concerning the postmortem to be conducted on the body. PW15, the named son of PW1, who is alleged to have raised the question of postmortem, denied his having raised it and also denied any quarrel. The testimony of PW15 corroborates that of PWs.21 & 22 Police officers, who came to the spot. They saw no difference of opinion among the people gathered at the house of the deceased. According to them, the local people resisted a postmortem and so did the children of the deceased. This prompted them to go back without any interference to the last rites of the deceased, carried on in his house. As has been held in Gargi (supra), the implicating circumstances particularly the foundation of motive of animosity of the children towards the father has not been established by cogent evidence. The motive spoken of by the witnesses is the attempt to evict the deceased from his house for reason of no life interest having been reserved in the Deed executed by him in favour of his daughter and son-in-law. The evidence is otherwise and Ext.P33 specifically recites the reservation. There is no motive worthy of consideration Crl.A.Nos.1000/2017 & - 29 - 1034/2017 nor is there any medical or scientific evidence to find the death to be a homicide. Though suicide by hanging can be ruled out, we cannot rule out the possibility of the deceased having fallen on the table and then onto the floor. There is also the possibility of the deceased having fallen from the table, which he mounted to hang himself and in the process, hit his head on the table and then on the floor. The Doctor who conducted the postmortem also agreed with such a possibility from the nature of wounds found on the body; both on the back of the head.
23. No witness, who saw the body in the room or taken to the hospital or brought back and taken for burial after last rites, spoke of any bleeding from the body. We cannot rule out accidental death and in that circumstances there lingers a reasonable doubt in our minds. The prosecution has failed to prove any circumstance to link the accused with the alleged murder of the deceased. The 'last seen theory' has no legs to stand since the daughter, son-in-law and son along with the deceased-father were living in the same house. Gargi & Shivaji Chintappa Patil (both supra) held, the last seen theory is not conclusive when it is a husband and Crl.A.Nos.1000/2017 & - 30 - 1034/2017 wife whose companionship does not give rise to any presumption of guilt of one, for the murder of the other. Similarly here too admittedly the accused were residing along with the deceased and their being in the same house does not lead to any presumption of guilt. The cited decision also held that Sec. 106 does not absolve the prosecution from establishing the guilt of the accused and the primary burden has to be discharged. There is an explanation offered by the other inmates of the house that they found him lying supine in the morning. There cannot be any proof offered by the inmates of what transpired in the room of the deceased. It cannot be concluded merely for reason of no proof of the explanation, that the death was the result of a murder. At the risk of repetition, the Doctor agreed with the possibility of an accidental death considering the nature of the injuries to the head, which was the declared cause of death.
24. Banabihari Mohapatra (supra) was a similar case where the accused was found lying motionless in a room held by one of the accused and a complaint of murder was lodged accusing the holder of the room, on mere suspicion. Except for the related witnesses, some Crl.A.Nos.1000/2017 & - 31 - 1034/2017 turned hostile and the others did not say anything incriminating the accused. The related witnesses stated more or less what was stated in the FIS but there were apparent inconsistencies, inaccuracies and inherent improbabilities. We quote from Kali Ram v. State of H.P., (1973) 2 SCC 808, at page 820 relied on in the cited decision:
"25. Another golden thread which runs through the web of the administration of justice in criminal cases is that if two views are possible on the evidence adduced in the case, one pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted. This principle has a special relevance in cases wherein the guilt of the accused is sought to be established by circumstantial evidence. Rule has accordingly been laid down that unless the evidence adduced in the case is consistent only with the hypothesis of the guilt of the accused and is inconsistent with that of his innocence, the Court should refrain from recording a finding of guilt of the accused. It is also an accepted rule that in case the Court entertains reasonable doubt regarding the guilt of the accused, the accused must have the benefit of that doubt. Of course, the doubt regarding the guilt of the accused should be reasonable; it is not the doubt of a mind which is either so vacillating that it is incapable of reaching a firm conclusion or so timid that is hesitant and afraid to take things to their natural consequences. The rule regarding the benefit of doubt also does not warrant acquittal of the accused by resort to surmises, conjectures or fanciful considerations. As mentioned by us recently in the case of State of Punjab v. Jagir Singh (1974) 3 SCC 227 = 1973 SCC (Cri) 886 a criminal trial is not like a fairy Crl.A.Nos.1000/2017 & - 32 - 1034/2017 tale wherein one is free to give flight to one's imagination and fantasy. It concerns itself with the question as to whether the accused arraigned at the trial is guilty of the offence with which he is charged. Crime is an event in real life and is the product of interplay of different human emotions. In arriving at the conclusion about the guilt of the accused charged with the commission of a crime, the Court has to judge the evidence by the yardstick of probabilities, its intrinsic worth and the animus of witnesses. Every case in the final analysis would have to depend upon its own facts. Although the benefit of every reasonable doubt should be given to the accused, the Courts should not at the same time reject evidence which is ex facie trustworthy on grounds which are fanciful or in the nature of conjectures.
26. It needs all the same to be re-emphasised that if a reasonable doubt arises regarding the guilt of the accused, the benefit of that cannot be withheld from the accused. The Courts would not be justified in withholding that benefit because the acquittal might have an impact upon the law and order situation or create adverse reaction in society or amongst those members of the society who believe the accused to be guilty. The guilt of the accused has to be adjudged not by the fact that a vast number of people believe him to be guilty but whether his guilt has been established by the evidence brought on record. Indeed, the Courts have hardly any other yardstick or material to adjudge the guilt of the person arraigned as accused. Reference is sometimes made to the clash of public interest and that of the individual accused. The conflict in this respect, in our opinion, is more apparent than real. As observed on p. 3 of the book entitled The Accused by JA Coutts 1966 Edition, "When once it is realised, however, that the public interest is limited to the conviction, not of the guilty, but of those proved guilty, so that the function of the prosecutor is limited to securing the conviction only of those who can Crl.A.Nos.1000/2017 & - 33 - 1034/2017 legitimately be proved guilty, the clash of interest is seen to operate only within a very narrow limit, namely, where the evidence is such that the guilt of the accused should be established. In the case of an accused who is innocent, or whose guilt cannot be proved, the public interest and the interest of the accused alike require an acquittal".
27. It is no doubt true that wrongful acquittals are undesirable and shake the confidence of the people in the judicial system, much worse, however, is the wrongful conviction of an innocent person. The consequences of the conviction of an innocent person are far more serious and its reverberations cannot but be felt in a civilised society. Suppose an innocent person is convicted of the offence of murder and is hanged, nothing further can undo the mischief for the wrong resulting from the unmerited conviction is irretrievable. To take another instance, if an innocent person is sent to jail and undergoes the sentence, the scars left by the miscarriage of justice cannot be erased by any subsequent act of expiation. Not many persons undergoing the pangs of wrongful conviction are fortunate like Dreyfus to have an Emile Zola to champion their cause and succeed in getting the verdict of guilt annulled. All this highlights the importance of ensuring, as far as possible, that there should be no wrongful conviction of an innocent person. Some risk of the conviction of the innocent, of course, is always there in any system of the administration of criminal justice. Such a risk can be minimised but not ruled out altogether. It may in this connection be apposite to refer to the following observations of Sir Carleton Alien quoted on p. 157 of The Proof of Guilt by Glanville Williams, 2nd Edn.:
"I dare say some sentimentalists would assent to the proposition that it is better that a thousand or even a million guilty persons should escape than that one innocent person should suffer; but no responsible and practical Crl.A.Nos.1000/2017 & - 34 - 1034/2017 person would accept such a view. For it is obvious that if our ratio is extended indefinitely, there comes a point when the whole system of justice has broken down and society is in a state of chaos."
28. The fact that there has to be clear evidence of the guilt of the accused and that in the absence of that it is not possible to record a finding of his guilt was stressed by this Court in the case of Shivaji Sahabrao as is clear from the following observations:-
"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 distinction between "may be" and "must be" is long and divides vague conjectures from sure conclusions."
We quoted copiously from the aforesaid judgment since the principles apply squarely even after half a century. These principles are to be hammered into our heads; assimilated, imbibed and absorbed. We caution the trial courts, for we see a tendency to convict on mere preponderance of probabilities and not proof beyond a reasonable doubt. In the present case, we see no circumstance linking the accused to the crime except for the fact that A1 to A3 are natural residents of the house of their father, wherein he was found dead. A4's was a chance presence for he just decided to sleep over in his friend's house as there was a church festival going on. We do not find any reason to uphold the conviction of A1 Crl.A.Nos.1000/2017 & - 35 - 1034/2017 & A2 and we acquit them of the charges framed against them.
25. As has been found in Dinesh Kumar Kalidas Patel v. State of Gujarat [2018 KHC 6098 = (2018) 3 SCC 313], a conviction under the main offence is not necessary to convict the offender under Section 201. However, it was held that it is imperative that two things are established, that an offence was committed and that the accused had knowledge or at least reason to believe that an offence has been committed. We find it pertinent to extract the charge as read over by the learned Senior Counsel:
"That on 06.08.2007 in building bearing door No. KP.XVIII/63 situated 60 metres south of Kurishadi junction Maryanad, Kadinamkulam Village, at 12.00 hours during night No.1 and 2 of you along with Mariyadas and David jointly in furtherance of your common intention committed murder of Dominic, father of number one of you, by hitting the head of Dominic on the wall with the intention of causing his death and also causing his head to hit on floor and you have thereby committed the offence of murder punishable u/s.302 of the IPC;
Then and there you had conspired to destroy evidence and to make it appear that it Crl.A.Nos.1000/2017 & - 36 - 1034/2017 was a case of suicide and had hung the body of Dominic on the ceiling fan of the said room to make it appear that it was only a case of suicide and you have thereby caused disappearance of evidence and gave false information regarding the offence committed and thereby committed the offence punishable u/s.201 of the IPC."
26. There is absolutely no charge against A5. Even the prosecution does not have a case that A5 participated in the alleged murder or the alleged hanging. A5 admittedly came to the house along with others and he was not the first to reach there. There is also no evidence led as to the body having been found hanging. The evidence is to the contrary. There were no signs of hanging on the body or even on the dhoti. Sec.201 specifically speaks of the disappearance of evidence of an offence or giving false information to screen the offender. In the evidence led before Court, there is nothing to indicate A5 having carried out any disappearance of evidence of the offence. As far as false information to screen an offender, the only allegation is that A5 assisted the children in resisting a postmortem. A5 was not summoned by the children nor is there any evidence to show that he was aware of any offence having Crl.A.Nos.1000/2017 & - 37 - 1034/2017 been committed concerning the death of the father of A1 & A3. A5 came to the spot on information received, took the deceased in a taxi in an attempt to give him medical care and being convinced that he is dead, the body was brought back home.
27. Of course, he actively resisted an attempt to carry out a postmortem at the request of the children. Considering the overall circumstances and also the stigma attached to suicide, it was only natural that the children resisted a postmortem. They wanted the public to believe that their father had died of natural causes, which cannot by itself raise a suspicion of their father having been murdered by them. A5 admittedly is a person with political affiliation and also some clout in the locality, who would have normally assisted the children of the deceased, his close relatives. The allegation of two opinions surfacing about postmortem has not been proved conclusively. The very person who is said to have raised such a request turned hostile and denied having raised any such dispute. A5 cannot be found to have any knowledge about any crime having been committed against the deceased. The fact that an unnatural death occurred and A5, along with the children spoke against a Crl.A.Nos.1000/2017 & - 38 - 1034/2017 postmortem alone cannot constitute an offence under Section 201 as held in Dinesh Kumar Kalidas Patel & Suleman Rahiman Mulani (supra). We find A5 also entitled for an acquittal without any blemish.
We desist from making any comments on the judgment under appeal but for saying that the conclusions at every point are based on surmises and conjectures and the words employed though exotic; often grossly out of context. We direct the Registry to forward a copy of the appellate judgment to the Officer, if still in service for future guidance. The appeals are allowed and the accused shall be released forthwith, if they are in custody and if they are not wanted in any other case. We are told that they are on parole. In such circumstances, any security bond for their appearance before the Superintendent of Prisons shall stand cancelled.
Sd/-
K.Vinod Chandran Judge Sd/-
Ziyad Rahman A.A. Judge vku/sp.