Supreme Court of India
Rajput Jabbarsingh Malaji vs State Of Gujarat on 24 May, 2011
Equivalent citations: 2011 AIR SCW 4569, 2011 (6) SCC 308, 2011 CRI. L. J. 4361, AIR 2011 SC (CRIMINAL) 1709, 2011 (4) AIR JHAR R 815, 2011 (4) AIR KANT HCR 792, (2011) 4 MH LJ (CRI) 165, (2011) 2 CRILR(RAJ) 590, (2011) 4 CHANDCRIC 8, 2011 CRILR(SC&MP) 590, (2012) 1 GUJ LR 146, 2011 (6) SCALE 369, 2011 (2) SCC(CRI) 940, (2012) 1 MAD LJ(CRI) 415, 2011 CRILR(SC MAH GUJ) 590, (2011) 103 ALLINDCAS 10 (SC), (2011) 49 OCR 687, (2011) 3 CURCRIR 30, (2011) 3 ALLCRILR 403, (2011) 2 CRIMES 300, (2011) 6 SCALE 369, (2011) 74 ALLCRIC 246, (2011) 4 RECCRIR 254
Author: Deepak Verma
Bench: Asok Kumar Ganguly, Deepak Verma
Crl. A. No. 943 of 2006 1
REPORTABLE
THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO.943 Of 2006
Rajput Jabbarsingh Malaji ......Appellant
Versus
State of Gujarat ...Respondent
J U D G M E N T
Deepak Verma, J.
1. On account of homicidal death of Jethusing on the intervening night of 2/3.04.1994 at about 2 a.m. Appellant was charged and prosecuted for commission of the offence under Section 302 of the Indian Penal Code (for short 'IPC') and under Section 135 (1) of the Bombay Police Act. On appreciation of evidence available on record, Additional Sessions Judge, Banaskantha at Palanpur in Sessions Case No. 137 of 1994, decided on 07.03.1998, found the Appellant guilty for Crl. A. No. 943 of 2006 2 commission of the said offence and awarded him life imprisonment and a fine of Rs. 500/-, and in default to undergo further R.I, for 3 months under Section 302 of the IPC and 4 months simple imprisonment and fine of Rs. 100/- and in default to undergo further imprisonment of 15 days under Section 135 (1) of Bombay Police Act. The sentences were directed to run concurrently.
2. Feeling aggrieved thereof, Appellant filed Criminal Appeal No. 597 of 1998 before the Division Bench of the High Court of Gujarat at Ahmedabad. The High Court, after categorically examining the oral and documentary evidence available on record came to the conclusion that no case for interference was made out, affirmed the judgment and order of Trial Court and thus dismissed the appeal.
3. The Appellant therefore feeling aggrieved by the aforesaid impugned judgment and order of Crl. A. No. 943 of 2006 3 conviction recorded by the Division Bench of the High Court, is before us challenging the same on variety of grounds.
4. Before we proceed to decide the grounds raised at the time of hearing, it is necessary to narrate the facts of the case in nutshell, which stand as under:
5. On 2.4.1994 at about 6 o' Clock, deceased Jethusing and his agriculture partner Fueo Rabari had gone to cultivate the field of Karshanbhai Patel in their village and returned at about 12 O' clock midnight, after cultivating the same. Then Jethusing went to sleep in Oshri outside Orda, whereas his wife Pepaben and their son Pintu were also sleeping at the same place but on another cot. Father of the complainant i.e. Paragji and Feuo were sleeping in Verandah whereas, brother of the complainant named Vaghji was sleeping outside verandah and youngest brother of the complainant Crl. A. No. 943 of 2006 4 Deepji was watering castor plants. On the intervening night of 2/3.4.1994, at about 2.00 a.m., Pepaben raised shouts for help. On hearing the same, complainant - Viramji Paragji, his wife and other members of the family were woken up.
Complainant and other family members, went to the place where Jethusing, his wife Pepaben and their son were sleeping. On reaching the spot, they found that Pepaben was raising alarm to save her husband Jethusing. Complainant found that Jethusing had received severe injuries on his face and was bleeding profusely. Looking to the gravity and seriousness of the matter, Viramji Paragji and his other brother Surajsing and Fueo placed injured Jethusing in the tractor to take him to Dhanera Hospital.
6. On way to hospital, they met Appellant and one Kanabhai Mulabhai, who also accompanied them to the hospital. The Doctor on duty examined him and declared the deceased brought dead. Thereafter, Crl. A. No. 943 of 2006 5 the complainant went to Dhanera Police Station and lodged his complaint. It is pertinent to mention here that at that time PW -3 Pepaben had not disclosed the name of the Appellant as assailant to anyone including the complainant who had lodged the FIR. To this she has offered an explanation that at that time her uppermost anxiety was to take her injured husband to the hospital for treatment, therefore, the name of the Appellant could not be mentioned in the FIR. Only after Jethusing was taken to the hospital, Pepaben informed PW-5 - Deepji Paragji and PW-6 - Vaghji Paragji, brothers of the deceased that injury was caused on the person of the deceased by Appellant, with the aid of an axe. On hearing this, they informed Pepaben that while entering the field, they had also seen Appellant going away from the field, with an axe in his hand.
7. FIR lodged by complainant Viramji Paragji was handed over to the Police Sub Inspector of Crl. A. No. 943 of 2006 6 Aagathala Police Station, for investigation.
After completion of usual formalities and collecting incriminating articles, statements of the witnesses were recorded by him, who were conversant with the facts of the case.
Thereafter, arrangements were made for sending the body for postmortem at Dhanera Hospital.
8. Further investigation in the case was conducted by Circle Police Inspector, Tharad. While in police custody, Appellant made disclosure statements pursuant to which blood stained adhivato (scarf to be tied as head gear) and blood stained axe were discovered from the place shown by Appellant. The incriminating articles seized during the course of investigation were sent to Forensic Science Laboratory (FSL) for analysis.
On completion of the investigation, the Appellant was charged and prosecuted for commission of the aforesaid offences as mentioned hereinabove.
Crl. A. No. 943 of 2006 79. The Appellant denied the charges and submitted that he is innocent and prayed for absolving the charges levelled against him. The criminal investigation machinery was set into motion on the strength of the report submitted by complainant PW-2 -Viramji Paragji on 03.04.1994 itself. No doubt, it is true that in the same, the name of the Appellant has not been mentioned but it has been categorically mentioned that someone had assaulted his brother with an axe and after assault had ran away. The assault was on the right side of the mouth, and on the forehead with some sharp weapon.
10.Formal FIR was registered at the Police Station on the strength of the aforesaid complaint. But as soon as PW-3, Pepaben had become little composed after the shock which she faced due to the incident, she had disclosed the name of Appellant to PW-5, Deepji Paragji Rajput and PW-6, Vaghji Paragji Rajput (as stated hereinabove). Their Crl. A. No. 943 of 2006 8 statements were recorded under Section 161 of Code of Criminal Procedure (in short 'Cr.P.C.'), soon after the incident and this fact is clearly borne out from the records.
11.It has neither been challenged before us nor was challenged before the High Court or the District Sessions Court that deceased Jethusing had met with homicidal death, which even otherwise stands proved from the evidence of PW-1, Dr. Shamaldas Mohanlal Adhvan, who had performed the postmortem of the dead body of the deceased. He has disclosed the nature of fatal blow sustained by deceased on his face. He has testified to the postmortem report in his examination in para-2 thereof which also describes the nature of injury sustained by the deceased. The said injury fully corroborates with the nature of injury, disclosed by PW-3, Pepaben to others. Thus from this evidence, it could not be disputed before us that PW-3 was stating the truth and the deceased had met the Crl. A. No. 943 of 2006 9 homicidal death, on account of severe wounds inflicted upon his face by an axe.
12.We have accordingly heard Ms. Usha Reddy, learned counsel for the Appellant and Mr. Kamaldeep Dayal, Ms. Hemantika Wahi and Ms. Suveni Banerjee, learned counsel for the Respondent State at length and have also perused the records.
13.PW-2, Viramji Paragji who lodged the FIR had given the reasons as to why initially in the complaint the name of Appellant could not be mentioned but which was stated expressly by him subsequently on getting necessary information from PW-5, Deepji Paragji and PW-6, Vaghji Paragji who in turn were informed by PW-3, Pepaben, Wife of the deceased.
The star witness in the case is PW-3, Pepaben, who was sleeping next to her husband alongwith her small child aged 1 = years. She happened to know the Appellant as they all are related. According to her at about 2 a.m. midnight the Appellant had Crl. A. No. 943 of 2006 10 inflicted a heavy and hard blow on the face of her husband with an axe. On hearing the painful shriek of her husband, she woke up and saw the Appellant standing with the axe in his hand. Since the electric bulb was already lit, it was throwing sufficient light in which PW-3 could comfortably recognise Appellant. She has also said that soon, thereafter, she raised an alarm, on which several persons had gathered there.
14. The statement of Pepaben stands fully proved and corroborated from the evidence of PW-5 and PW-6, who were informed soon after the incident as to how, the injury was inflicted by the Appellant on her husband. Their statements also reveal that they were in the vicinity of the scene of crime and were among the many members of the victim's family who had rushed to the spot as soon as they heard the PW-3's wails and shrieks. Thus under Section 6 of the Indian Evidence Act, 1872 (hereinafter referred to as "the Act"), PW-5 and Crl. A. No. 943 of 2006 11 PW-6 were to be treated as Res Gestae witnesses.
Their evidence lends full support to the case of prosecution and corroborates the evidence of P.W.3 Pepaben. She had first disclosed the full description of the incident including the name of Appellant to them, thus they would be Res Gestae witnesses. In the light of aforesaid evidence of PW-2, Viramji Paragji (complainant), PW-3, Pepaben, PW-5, Deepji Paragji and PW-6, Vaghji Paragji, it fully stands proved and established that the Appellant had caused the fatal blow on the person of the deceased causing his death.
Single blow was so hard and powerful that it caused his death instantaneously.
15.However, at this stage it is also pertinent to point out that another crucial link with commission of the said offence by the Appellant stands proved from the FSL report. As mentioned hereinabove, during the course of investigation Appellant's blood stained scarf, blood-stained Crl. A. No. 943 of 2006 12 axe, used in the commission of the offence were recovered from the place of discovery. Same were sent for serological report alongwith mattress, sand, shirt, big scarf, waistcoat, turban, watch, belt etc. belonging to the deceased. Human blood of group 'O' which was also the blood group of the deceased was found in all the articles including Appellant's scarf and the axe. These findings could not be satisfactorily refuted by the Appellant. Thus from the FSL report it is conclusively established that it was Appellant and only Appellant who had caused the fatal blow on the deceased. There could not have been any other better link connecting the Appellant with the commission of the said offence.
16.After critical examination of the evidence of P.W.3 Pepaben, P.W.2 Pragji, P.W.5 Deepji and P.W.6 Wagji, it is clearly established that Appellant was the person who had caused the fatal blow on the deceased. Their evidence stands fully Crl. A. No. 943 of 2006 13 corroborated with each other's version. There was no reason why they should have unnecessarily implicated the Appellant, had he not been the perpetrator of the crime. Their evidence is of sterling quality and deserves to be accepted.
17.Thus, in our considered opinion, the prosecution has fully established beyond shadow of any doubt that it was Appellant and none else who had caused the fatal blow on the person of the deceased which ultimately caused his death.
18.In this view of the matter, looking to the facts of the case from all the angles, we are of the considered opinion that there is no scope for any interference in the concurrent findings recorded by the two courts below. Appeal being devoid of any merit and substance, deserves to be dismissed.
It is accordingly dismissed.
......................J. Crl. A. No. 943 of 2006 14 [ASOK KUMAR GANGULY] ......................J. [DEEPAK VERMA] New Delhi May 24, 2011