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 5, Cited by 2]

Supreme Court - Daily Orders

The State Of Uttar Pradesh vs Ram Kumar on 20 July, 2017

Author: Ashok Bhushan

Bench: Ashok Bhushan

                                                                                            1

                                                                     REPORTABLE

                                      IN THE SUPREME COURT OF INDIA 

                                      CRIMINAL APPELLATE JURISDICTION

                                     CRIMINAL APPEAL NO. 1584 OF 2010


                      STATE OF U.P.                                   ...APPELLANT(S)

                                                    VERSUS


                      RAM KUMAR & ORS.                      ...RESPONDENT(S)




                                               J U D G M E N T

     ASHOK BHUSHAN, J.

1. The State is in appeal against the judgment of the High Court of Judicature at Allahabad dated 11.10.2002 in Capital Sentence   Reference   No.   1   of  2001   and   three   criminal  appeals filed by the accused.

2. The   High   Court   rejected   the   Capital   Sentence   Reference made   by   Additional   Sessions   Judge   and   allowed   the   criminal appeals filed by the accused acquitting them from the charges. The   Fifth   Additional   Sessions   Judge  vide  its   judgment   dated Signature Not Verified Digitally signed by RASHI GUPTA Date: 2017.07.25 18.01.2001   had   convicted   the   accused   Ram   Prasad,   Ram   Kumar, 12:27:34 IST Reason: Ramakant,   Kalloo   and   Daya   Shankar   and   by   order   dated 2 19.01.2001 had awarded death sentence with other sentences.

3. The   prosecution   story,   in   brief,   is   that   when   at   7.30 P.M.   on   09.10.1995   PW.   1   Mohan   Lal   was   sitting   outside   his house and his wife, now deceased lying on a cot near him, the accused persons armed with deadly weapons reached there and on exhortation  of   accused   Ram   Prasad   to   kill   Mohan  Lal  accused Daya   Shankar,   Ramakant   and   Ram   Kumar   started   firing   due   to which   PW.1   Mohan   Lal   had   to   run   for   safety   but   sustained firearm injuries including the wife who was present with him. The accused persons followed PW. 1 Mohan Lal inside the house and on not finding him there demanded from the other family members to open the door of the room in which they had locked themselves fearing for their life due to the sudden assault by the accused persons.   When on demand the door was not opened the accused persons set on fire the house due to which three humans   including   one   child   and   one   animal   lost   their   lives. Smt.   Makhana   wife   of   the   informant   PW.   1   Mohan   Lal   who   had sustained firearm injuries also succumbed to those injuries.  4 A written report was lodged by the injured PW.1 Mohan Lal at the police station at 10.15 P.M. the same night. According to the report lodged the accused persons were of the family of his step brother and the assault was due to the altercation which   had   taken  place   between   the   informant  and  the  accused 3 Ram Prasad his step brother one week ago.

5. The   I.O.,   B.   P.   Singh   who   was   present   in   the   Police Station  at   the   time  of   lodging   of   First  Information  Report, after lodging of the report proceeded to place of occurrence at 12.05 A.M. on 10.10.1995.   At 12.30 A.M., he reached the place   of   occurrence.   He   directed   Shri   Nisanath   Misra,   Sub Inspector Police Chowki,  to conduct the Inquest Report of the deceased   Sarvesh   Kumari,   Kumari   Kunti   aged   03   years,   and Santosh son of Ram Asrey aged 09 years.

6. I.O.   inspected   the   place   of   occurrence,   collected   the blood found on the spot, collected ashes of burnt chhappar and also   examined   the   lantern   (lalten)   which   was   stated   to   be burning at the time of occurrence and gave it in the supurdgi of Parshuram son of Mohan Lal.  I.O. had already recorded the statement   of   Mohan   Lal,  the  informant   at   the   Police  Station itself.   The   inquest   of   the   deceased   started   at   6   A.M.   on 10.10.1995.

7. Injured   Mohan   Lal,   Ram   Asrey,   Smt.   Shakuntla   and   Guddu were   sent   from   the   Police   Station   itself   to   the   District Hospital. Medical examination of injured was conducted at 1.45 A.M.   on   10.10.1995,   which   had   revealed   firearm   injuries   on different   parts   of   the   bodies   of   Mohan   Lal.   Medical 4 examination   of   Ram   Asrey,   Shakuntala   and   Guddu   had   revealed that   they   were   suffering   from   inhalation     of   carbon  dioxide and carbon mono oxide.

8. The   postmortem   was   also   conducted   of   deceased   Sarvesh Kumari, Kumari Kunti, Santosh and Smt. Makhana. The postmortem report   of   Sarvesh   Kumari,   Kumari   Kunti   and   Santosh   revealed that   death   had   occurred   due   to   suffocation   from   the   smoke. Postmortem   of   Smt.   Makhana   revealed   fire   arm   injury   on   the chest to the extent of 15 X 17 cm.   Postmortem report opined that death had occurred due to firearm injury sustained by the deceased. Postmortem of the she buffalo was also conducted by the veterinary doctor, who also opined that she buffalo died due to third­degree burns.

9. The Police submitted the chargesheet against Ram Prasad, Ram   Kumar,   Ramakant,   Kalloo   and   Shripal   on   which   Sessions Trial No. 6/96 was registered and against one Daya Shankar, on which   Sessions   Trial   No.   412/96   was   registered.   The Prosecution produced 08 witnesses. PW. 1 Mohan Lal (informant and injured eyewitness), PW. 2 Ram Asrey (son of Mohan Lal and injured   eyewitness)   PW.   3   Nisanath   Misra   (Sub   Inspector   who conducted the Inquest Report of body of Smt. Sarvesh Kumari, Kumari Kunti and Santosh). PW. 4 Dr. Jalaludeen (conducted the 5 post   mortem  of   Smt.  Sarvesh,   Kumari  Kunti,   Santosh   and   Smt. Makhana) PW. 5 Dr. Veerender Kumar Trivedi, Veterinary Doctor (who conducted the postmortem of she buffalo), PW. 6 Dr. J. L. Gautam   (who   examined   the   injured,   namely,   Mohan   Lal,   Guddu, Ram Asrey, Smt. Shakuntala and Chotey Lal), PW. 7 B. P. Singh Inspector (I.O.), PW. 8 Dr. R. C. Agrawal Radiologist.

10. No   witness   was   examined   by   defence.   Statements   under Section 313 Cr. P. C. were recorded of all the accused, who in their   statements   denied   the   allegation   and   alleged   false persecution due to enmity. The trial court heard the parties and   after   analyzing   the   evidence   available   on   record   held eyewitnesses   PW.1   and   PW.2   trustworthy   and   found   the   guilt proved against accused Ram Prasad, Ram Kumar, Ramakant, Kalloo and   Daya   Shankar   and   looking   into   the   heinous   and   barbaric murder, awarded the capital punishment to all of them. Accused Shripal,   was   acquitted   as   having   not   been   found  involved   in the crime. Learned Sessions Judge sent Reference to the High Court for confirmation of death sentence.   All the convicted accused filed criminal appeals.

11. The   High   Court   decided   the   death   confirmation   reference as well as criminal appeals filed by the convicted accused by its judgment and order dated 11.10.2002.   The High Court by 6 impugned judgment held that evidence of injured Mohan Lal and Ram Asrey is totally untrustworthy and unreliable.  Doubt is, having   created   that   First   Information   Report   was   ante   timed and ante dated and there was no source of light to identify the assailants at the time of incident. The State aggrieved by the   above   judgment   has   come   up   with   this   appeal.     The Respondent   No.   1   Ram   Prasad     died   and   the   appeal   has   been abated   by  order   dated   08.03.2013.   Accused   Daya   Shankar   died during   pendency   of   this   matter   and   Special   Leave Petition(Criminal) filed by the State was dismissed as having abated by this Court's order dated 12.02.2007.

12. We   have   heard   Shri   D.   K.   Singh   Additional   Advocate General for the State of U. P. and Mrs. Puja Sharma, learned counsel appearing for Respondent No.2.

13. Learned Additional Advocate General submitted:

(i)That   evidence   of   eyewitnesses   was   correctly appreciated and believed by the trial court whereas, High Court on surmises  and conjectures held evidence of PW. 1 and   PW.   2   untrustworthy.   It   is   submitted   that appreciation   of   the   evidence   by   the   High   Court   is perverse.   Without   any   valid   reason   evidence   led   by   the prosecution has been disbelieved.
7
(ii) Referring to the finding of the High Court that there was no source of light at the time of occurrence, it   is   contended   that   burning   of   lantern   at   the   time   of occurrence   was   proved   by   eyewitnesses   PW.   1   and   PW.   2 which   lantern   was   also   shown   to   the   I.O.,   who   examined the same in the same night. The High Court misdirected in observing that since there was no blackening on the wall, the   burning   of   lantern   is   doubtful.  PW.1   had   already clearly   explained   in   his   statement   that   peg   on   which lantern   was   hung,   was   long   one   hence   there   was   no blackening on the peg   or wall.  Without considering the statement   of   PW.   1,   High   Court   unnecessarily   jumped   to the conclusion that there was no light and accused could not have been identified.
(iii)   The   High   Court   had   also   committed   error   in holding that prosecution failed to prove that there was dispute   regarding   Nabdan.   Eyewitnesses   proved   that   one week before the incident, there was dispute between the parties who were no other than step brother of Mohan Lal, step brother's sons and one nephew of Ram Prasad.
(iv)   Observation made by the High Court that there were doubts regarding date and time of lodging of the FIR 8 were   nothing   but   surmises   and   conjectures   by   the   High Court. A written report was given to the Police Station at 10.15 P.M. on the same night. Immediately thereafter, I.O. reached at the place of incident in the same night at   12.30   A.M.   The   mere   fact   that   on   the   Inquest   Report FIR No. was written by different ink cannot be the basis for observing that FIR was ante timed or ante dated.
(v) The doubt has been expressed by the High Court that when Mohan Lal himself stated that after incident he became unconscious then how can he dictate the FIR, which case of defence was properly dealt by the Sessions Judge who had examined and correctly explained the statement of Mohan Lal regarding his unconsciousness.
(vi)   Minor   contradictions   and   omissions   cannot   be   the basis   for   rejecting   the   prosecution   theory.     The   High Court had tried to dig out the minor contradictions and omissions on the basis of which a capital is sought to be made, which is clearly against the settled law.

14. Learned counsel appearing for Respondent No. 2 supported the judgment of the High Court and have submitted that capital punishment   awarded   by   the   trial   court   in   any   view   of   the 9 matter   could   not   be   sustained   in   the   facts   of   the   present case.

15. We have considered, the submission of the learned counsel for the parties, gone through the judgments of the High Court and   the   trial   court   and   have   also   perused   the   lower   court records   including   the   statement   of   the   witnesses   and   other materials on record.

15. The prosecution case is mainly based on oral evidence of PW.1   Mohan   Lal   and   PW.2   Ram   Asrey.   Mohan   Lal   received   the firearm injuries fired upon him by the accused and on the same day after lodging of the First Information Report he was sent to   the   District   Hospital   for   medical   examination.   Dr.   J.L. Gautam,   Emergency   Medical   Officer,   District   Hospital,   Hardoi had   examined   Mohan   Lal   at   1.45   a.m.   on   10.10.1995.   Three injuries   were   noticed   on   the   body   of   the   injured.   Doctor opined that all injuries were caused due to firearm. In this reference, it is relevant to notice that Smt. Makhana, wife of Mohan   Lal,   was   also   lying   on   the   cot   near   the   door   of   the house of Mohan Lal. At 7.30 p.m. accused came and fired both on   Mohan   Lal   and   his   wife.   Smt.   Makhana,   wife   of   Mohan   Lal died while being taken to the District Hospital. On 10.10.1995 in the evening postmortem of Smt. Makhana was conducted. The 10 injuries which were all ante mortem were noted in postmortem report   (translated   in   English   from   Hindi)   to   the   following effect:

"Wound   of   insertion   of   the   bullet   in   front   of   the chest  which  was  in  15  c.m.  X  17  c.m.  area.  The wound was deep up to 3 c.m. X 3 c.m. flesh of the chest.   The   wound   was   lacerated       from   front   to inner side of the body and direction of potholes were from front to back.”
17. The medical injury report of PW.1 as well as postmortem report of Smt. Makhana clearly supports the prosecution case regarding the manner in which accused came and fired on the Mohan   Lal   and   his   wife   who   were   at   that   time   outside   the house.   The   medical   report   fully   corroborates   the   time   of incident i.e. 7.30 p.m. as claimed in the FIR.
18. The   trial   court   in   its   judgment   after   perusing   the evidence recorded finding in paragraph 19 of the judgment that there   is   no   dispute   that   on   9.10.1995   at   7.30   p.m.   in   the evening   the   incident   of   firing   of   gunshots   at   the   house   of informant had taken place due to which he sustained gunshots injuries   and   his   wife   Makhana   died.  Thereafter   the   fire  was lit to the house of Mohan Lal. It is relevant to extract the following observation recorded by the trial court in paragraph 19 of the judgment:
11
“19. ..I deem it important to mention that the   evidence   available   on   the   file   and from   the   statements   given   by   the   accused persons   under   Section   313   Cr.P.C.   and   on the basis of the arguments made before me this fact does not remain disputed that on 9.10.95   at   7.30   p.m.   in   the   evening   the incident   of   firing   of   gunshots   at   the house   of   the   plaintiff   Mohan   has   taken place   due   to   which   he   sustained   gunshots injuries  and  due  to gunshots  injuries  his wife Makhana died. Thereafter the fire was lit   to   the   house   of   the   plaintiff   Mohan Lal,   due   to   which   the   persons   who   have closed  themselves  inside  the  room  to  save them,   out   of   them   Sarvesh   Kumari   and   two children   Km.   Kunti   and   Santosh   have   died due   to   suffocation   of   the   smoke   of   the fore and one she buffalo of the plaintiff also died and the son of the plaintiff and the   wife   of   his   son   and   two   others   were adversely   affected   by   the   smoke   of   the fire...”
19. PW.1 Mohan Lal in his statement has clearly stated that one week before the incident with regard to eastern Nabdan of informant   there   has   been   talks   between   informant   and   Ram Prasad.   Ram   Prasad   asked   to   close   the   Nabdan   on   which informant stated that Nabdan is on Gramsamaj land and not in Ram   Prasad's   land   hence   it   will   not   be   closed   by   the informant.   Ram   Prasad   extended   threat   of   killing   to   the informant due to which the accused harboured enmity with the informant. He further stated that on 9.10.1995 at about 7.30 p.m., when he was sitting near southern door and his wife was 12 lying on the cot towards south, lantern was also burning on the   peg   above   the   door,   at   that   time   from   northern   side accused  persons  came   having  guns   in  their   hands.   Ram   Prasad immediately exhorted others to kill Mohan Lal. By that time he could only stand up from earth and his wife could sit on the cot,   Daya   Shanker,   Ramakant   and   Ram     Kumar   fired   on   which witness   ran   inside   the   house.   When   he   stood   up   he   received firearm shot and when he entered into the house second firearm shot   hit   him.   His   wife   also  received   firearm   shot   injuries.

When accused entered, the witness ran from inside by western side door and went out from the house. Accused ran behind the witness. The other family members, who were present inside the house, bolted themselves in the room of Ram Asrey. The accused asked  them  to  open  the   door  and  when   they  did  not  open  the door, the accused set the house on fire. He stated that when he ran he had seen the accused. He further stated that certain persons   of   the   village   came   and   accused   ran   away.   Due   to suffocation   wife of Munna, daughter of Munna and son of Ram Asrey   died.   Ram   Asrey   his   wife   and   son   also   became unconscious. A buffalo also died in this incident. Villagers put   off   the   fire.   He   further   stated   that   he   dictated   the written   report   to   Maujiram,   Pradhan   and   after   completion   of dictation,   FIR   was   read   over   to   him   and   he   put   his   thumb 13 impression on it. PW.1 along with his wife and other persons who were unconscious proceeded to Police Station and at 10.15 p.m.   written   report   was   given   to   the   Munshi   of   the     Police Station  who  registered   the   report.   He   along  with   two   Police Constables was sent to District Hospital and on the way his wife died. PW.2 Ram Asrey, son of Mohan Lal, also supported the   prosecution   case.   He   stated   that   his   father   and   mother were sitting outside the house and a lantern was burning above the   door   and   other   family   members   including   Ram   Asrey   were inside. Accused came and fired on which father of the witness ran inside the house and told that accused had arrived with firearms   and   have   fired.   Ram   Asrey   and   other   family  members bolted themselves in a ‘Kothari’. All the accused asked them to   open   the   door.   When   they   did   not   open   the   door,   Daya Shanker told if the door was not open, put the house on fire, accused put the house on fire. Due to suffocation of the smoke of fire, Sarvesh Kumari wife of Munna, Kunti daughter of Munna and Santosh son of Ram Asrey died and one buffalo also died. Ram Asrey, his wife and his son Guddu became unconscious due to suffocation. Ram Asrey in his cross­examination also stated that lantern was burning. He has seen the accused from ‘Jhiri’ of the door. Further, he had recognised the accused from their voices who asked the witness to open the door. 14

20. After marshalling the evidence on record, the trial court returned the following findings: 

“The   fact   that   the   witnesses   had colluded  with  the  Accused  Persons  has  not been contradicted.
There has been no delay in lodging the FIR.   Further,   merely   because   PW­1   has stated in his main examination that he had got   the   report   written   at   home   through Maujiram Pradhan, while in his argument he has   stated   that   he   got   it   written   at   the police   station,   does   not   make   the   FIR   a concocted one. 
The   said   witness   has   stated   that   he was   brought   to   the   police   station   in   a state   of   unconsciousness   by   the   Pradhan, to   which   the   defence   has   stated   that   it was not possible for him to lodge the FIR. However, he hid and waited quietly for the Accused Persons to leave for the safety of his life, and therefore, he had not become immediately   unconscious   due   to   the   fire. Further,   as   soon   as   he   ran   towards   his house,   he   warned   his   son,   PW­2,   and informed   him   quickly   that   the   Accused Persons   had   attacked   him.   Therefore, statement   given   by   PW­1   as   regards   his unconsciousness is hyperbolic.
The   fact   that   there   is   insertion   of the   name   of   Shripal   in   the   written complaint,   while   PW­1   has   denied   his involvement   in   the   incident,   does   not render   the   written   complaint   bad   or incorrect. Further, his name may have been added   by   mistake   of   the   Pradhan,   as   PW­1 has   not   stated   anywhere   about   him   firing any shots, but has in fact, stated that he helped   put   out   the   fire   at   the   place   of the   incident.   Similarly,   even   in   the statement of PW­2, the name of Shripal is not mentioned anywhere.
15
Merely   because   the   wall   on   which   the lantern   was   hanging   was   not   blackened, does not mean anything, as the peg/rod on which it rested was long one.
It was argued by the defence that the visibility in the light of the lantern was only   up   to   8   steps,   and   so   it   was   not possible   for   PW­1   to   see   the   Accused Persons. However, the Accused Persons were at   a   distance   of   only   6   to   7   feet,   and therefore,   it   was   not   hard   to   identify them   in   the   light.   Even   otherwise,   the Accused Persons were not outsiders, and it was   easy   to   recognize   them   from   their voices.
The   argument   that   no   cartidges   or tikkahs   were   found   on   the   place   of incident   is   of   no   consequence,   as   the place   of   occurrence   of   the   said   incident is   not   disputed.   Further,   it   was   the negligence   on   the   part   of   the   IO   if   he could   not   find   bullet   marks,   and   the benefit of such negligence cannot be given to the defence.
 
The   witness,   PW­2,   Ram   Ashrey recognized   the   Accused­Respondents   from the side of the door of the room in which he   was   locked,   as   well   as   from   their voice. Further, the light from the burning thatched roof also aided his vision.”

21. The   trial   court   awarded   capital   sentence   noticing   the gruesome and barbaric act and murder committed by the accused. The High Court while deciding the Death Reference and appeals has set aside the judgment of the trial court and acquitted all the accused.

16

22. The High court by giving following reasoning and finding has set aside the judgment of the trial court and acquitted the accused:

“As   regards   the   fact   of   the   dispute between   the   Accused   and   PW­1   as   regards the   Nabdan,   the   prosecution   has   not examined   any   other   witnesses   or   the panchayat.   Therefore,   in   the   absence   of the evidences of the panchas, it will not be   safe   to   place   reliance   on   the   same. Further,   the   dispute   was   not   of   such   a nature, so as to give the Accused Persons any   motive   to   kill   the   family   of   the witnesses/complainants. 
Since all the parties belonged to the same  family,  it appears unlikely  that  the Accused Persons attempted  to  kill  them  or had any motive to do so.
The High Court has observed that PW­1 stated in his examination in chief that he got   the   report   written   by   Maujiram Pradhan,   and   put   his   thumb   ingression   on it, after the same was read out to him. In his cross­examination(16.02.1999 – after 4 years),   he   has   stated   that   he   fell unconscious   after   his   house   was   set   on fire,   and   it   was   in   that   state   that   the Pradhan   took   him   to   the   Police   Station, where  the  written  report  was  prepared.  He also   stated   that   he   had   never   asked   the scribe to note down the name of Shripal.

It has been argued that the complaint was   written   in   one   ink,   while   the   case number   and   sections   were   written   in   a different   ink   and   stroke,   and   it   appears that   the   FIR   was   not   in   exestence   on 10.10.1995.   The   High   Court   has   held   that although  it is not possible to prove that the   said   FIR   was   ante   dated   and   ante 17 times,   but   the   facts   and   circumstances create   a   doubt   in   the   mind.   Nothing   in this regard has been explained by PW­3.

It was not natural on the part of PW­1 to dictate an FIR soon after the incident in   his   house,   and   his   natural   conduct would have been to take the injured to the hospital.

Had   the   lantern   been   burning   on   the wall   every   day,   the   same   would   have created a black mark on the said wall. [IO has stated that he does not recollect the factum of the blackening.] Ram   Ashrey   could   not   have   identified the   Accused   or   the   culprits   in   the   light created by  flamer  of  the  burning  chapper, as   this   was   not   mentioned   in   the   FIR.   It is also unbelievable that the flames would have   come   to   high   as   to   create   enough light for such identification. Further, he fact that he came to know of the same also from   his   father   does   not   inspire confidence.”

23. We have noticed the findings and reasoning given by the trial court as well as by the High court. We have also gone through the oral evidence of the witnesses and exhibits on the record.

24. One   of   the   main   reasons   for   acquittal   of   the   accused given by the High Court is that there was no source of light, lantern was not burning on the date of incident since there was no blackening on the wall, hence it was not possible for PW.1 and PW.2 to identify the accused. The prosecution failed 18 to prove the guilt of accused. We proceed to examine the first issue   pertaining   to   source   of   light   and   the   burning   of lantern.

25. Before   we   examine   the   evidence   pertaining   to   source   of light,   burning   of   lantern   and   identification   of   accused   by PW.1   and   PW.2,   it   is   necessary   to   refer   to   judgment   of   the High Court in the above reference. With regard to burning of lantern following is the discussion of the High Court:

“Ram   Asrey   PW.2   has   tried   to   support on the point of the burning of the lantern. In his cross­examination he says that it is wrong   to   say   that   he   identified   the culprits in the lantern light. He says on page 6 that the lantern was burning towards south   of   the   place,   where   his   father   was sitting.   The   investigating   officer,   Sri. B.P.   Singh,   who   inspected   the   lantern   and prepared   fard,   says   that   he   does   not recollect   as   to   whether   there   was blackening on the wall or on the peg where lantern   was   allegedly   burning   at   the   time of the incident.
Learned   counsel   for   the   appellants have   submitted   that   the   discrepancy   in between the evidence of Mohan Lal and his son   Ram   Asrey   in   regard   to   the   actual place   of   burning   of   the   lantern   and absence of any blackening etc. on the wall or   on   the   peg,   creates   doubt   whether lantern   was   actually   burning   at   the relevant time.
After careful scrutiny of the evidence on  record,  we  find  ourselves  in agreement with   the   learned   counsel   for   the appellants.   Had   the   lantern   been   burning and hanging in a peg as usual, there would have certainly been some blackening on the 19 peg and on the wall near to it.”

26. From the above, it is clear that the High Court concluded that   lantern   was   not   burning   since,   had   the   lantern   been burning, there would have certainly been blackening on the peg and   on   the   wall   near   to   it.   The   trial   court   had   already noticed   the   evidence   given   in   the   above   context   and   gave reason for holding that blackening on the wall was not there since the lantern was burning and hanging on a peg which was a long   one.   We   again   revert   on   the   evidence   of   PW.1.   In   his statement he has stated that lantern was hanging on the peg in the   midst   of   two   doors.   He   stated   that   wall   was   never blackened   since   the   peg   was   one   hand   long   and   thick.   He further   stated   that   lantern   was   covered   hence   no   blackening was on the wall.

27. The   trial   court   as   noted   above   has   believed   on   the statement   of   PW.1   and   held   that   the   statement   of   PW.1   that there would not have been any blackening on the wall due to the   long   peg   is   correct.   The   High   Court,   thus,   without   any valid and cogent reason has disbelieved the burning of lantern at the relevant time which was proved source of light.

28. A question was also put in the cross­examination to PW.1 that light of lantern cannot go beyond 8 feet. The trial court 20 had returned finding that accused were at a distance of only 7 to 8 feet from the witness and were recognized in the lantern light by the PW.1.

29. There is one more reason by which the above view of the High Court regarding not burning of lantern is out rightly to be   rejected.   It   has   come   on   the   evidence   that   the   IO   when visited   the   scene   of   occurrence   at   12.30   a.m.   in   the   night itself lantern was shown by Parshuram another son of informant and the lantern was given in the superdagi of Parshuram. The High   Court   has   noted   the   statement   of   IO   in   regard   to   the lantern as extracted above which was to the following effect:

“...he   does   not   recollect   as   to   whether there was blackening on the wall or on the peg where lantern was allegedly burning at the time of the incident...”

30. The statement of the IO was not to the effect that there was no blackening on the wall. Statement was that he does not recollect as to whether there was blackening on the wall or on the peg or not. The High Court proceeded on the premises that it was stated that there was no blackening on the wall. The very premise of the High Court, thus, to reject the burning of the lantern is fallacious and is the result of the misreading of the statement of the IO. The burning of lantern being fully proved,   the   High   Court   committed   error   in   putting   off   the 21 light of lantern from the case.

31. It is also relevant to note that accused were all family members and well known to the witnesses. Ram Prasad was step brother   of   informant,   his   sons   and   nephew   were   with   him. Informant has also stated that Ram Prasad exhorted the accused to   kill   Mohan   Lal.   There   cannot   be   any   mistake   regarding identification   of   the   family   members   who   apart   from   being family members are residing in the nearby houses.

32. The   evidence   of   PW.2   Ram   Asrey   regarding   identification of the accused was also rightly believed by the trial court. Ram Asrey in his statement has stated that when he along with other   family   members   bolted   themselves   in   his   Kothari,   the accused came and asked him to open the door. They told that ‘Ram   Asrey   open   the   door   they   will   not   kill’.   He   further stated that when he did not open the door, they put the house on fire. Ram Asrey further stated that he had seen the accused from ‘Jhiri’ of the door. He further stated that he recognised them by their voices and also when the house was lit on fire, in its light he recognised the accused. There was sufficient evidence on the record which was rightly believed by the trial court   that   all   the   accused   were   present   on   the   spot   at   the time of occurrence. We are, thus, of the view that High Court erred in holding that lantern was not burning and the accused 22 could not have been identified.

33. The High Court has further stated that there was no proof regarding   any   earlier   dispute   between   informant   and   Ram Prasad. The High Court has observed that prosecution has not examined   any   other   witness   of   the   Panchyat   and   further   the dispute   was   not   such   as   to   constitute   immediate   motive   to kill  the family members. When PW.1 and PW.2 both have stated that   one   week   before   the   incident   there  was  dispute  between informant and Ram Prasad for Nabdan which was flowing in the western   side   near   the   house   of   Ram   Prasad.     The   genesis   of dispute laid there. Further observation of the High Court is that the dispute was not of such a nature, so as to give the accused   any   motive   to   kill   the   family   members   of   the witnesses.   We   do   not   subscribe   the   above   view   of   the   High Court. On a particular incident how a human being will react is not easy to comprehend. There was no other evidence before the   High   Court   to   come   to   the   conclusion   that   there   was   no dispute   between   informant   and   Ram   Prasad.     The   said observations   were   based   on   no   evidence.       It   is,   however, relevant to note that the High Court itself has observed that where prosecution has adduced direct evidence on the point of actual occurrence, search for motive is only academic and with a view to clear the conscience of the Court. 23

34. The   High   Court   has   also   made   adverse   observation regarding ante dated and ante timed FIR. The High Court has noticed the argument of the defence that in the inquest report prepared   by  the  ASI,   Nishant   Mishra  on   10.10.1995   the   crime number   and   section   were   written   in   different   ink.   The   High Court further stated that prosecution cared least to prove the time of sending the special report and date on which chick FIR came before the Court concerned. The fact that in the inquest report the crime number and date are written in different ink, are   not   the   facts   on   which   the   prosecution   case   can   be disbelieved   by   the   Court   concerned.   IO   in   his   statement clearly   stated   that   at   10.15   p.m.   on   9.10.1995   informant reached Police Station and he was present at that time when the informant had given written report which was directed to be   registered.   IO   also   started   for   place   of   occurrence   at 12.05 a.m. and reached at about 12.30 a.m. on 10.10.1995. The inquest report was also prepared on 10.10.1995 at 6 a.m.

35. It is further relevant to note that from Police Station the injured were sent to District Hospital and were examined at 1.45 a.m. I.e. in the night. Sequence of the events belies the argument that the FIR was not registered at the time and on the date as claimed.  The High Court further observed that PW.1 has stated that he became unconscious after the incident 24 and   he   was   unconscious   till   he   reached   Police   Station.   The High Court has observed that how it was possible that the FIR was   dictated   to   Maujiram   Pradhan.   This   aspect   was   very carefully   considered   by  the  trial   court  and  trial   court  had examined   and   correctly   analysed   the   aforesaid   statement   of PW.1.

36. The trial court has dealt with the aforesaid statement in the following manner:

` "...Mohan Lal P.W.1 has stated during the course of his arguments that after the fire was lit he had become unconscious and in the condition of his unconsciousness he had   been   brought   by   the   Pradhan   to   the Police Station. On this point it has been stated on behalf of the defence side that if he had become unconscious as to how he had   got   written   the   report   Ext.ka­1   by speaking   himself.   In   my   opinion   the statement   given   by   Mohan   Lal   PW­1   during the course of argument is hyperbolic. Some time the witnesses used to emphasize their statement by speaking hyperbolically. Even then on analyzing all the evidences it is known that what is the reality. Mohan lal PW­1   has   clearly   stated   in   his   arguments that immediately on hitting the gunshot to him   he   had   run   and   went   inside   the   house and then stated at his western side of the house   and   did   not   go   to   the   village   and remained   concealed   himself   and   he   said that   he   had   not   made   noise   because   the accused   persons   would   have   killed   him. Until   the   accused   persons   remained   at   my house.   I   remained   concealed   myself.   After there   going   I   had   cried.   From   this   it   is evident   that   after   fire   was   lit   to   his house  Mohan Lal PW­1  was  not  unconscious. Not only this Ram Asarey P.W­2 has stated that on hitting the gunshot to his father 25 he came by running inside the house and he ahd   told   the   incident   of   firing   of gunshots   and   thereafter   my   father   (Mohan Lal)   came   outside   by   running.   Thus   it   is clear   that   the   statement   which   has   been given   by     Mohan   Lal   with   regard   to   his unconsciousness   that   is   hyperbolic statement. On this basis it is not in the interest of justice to have any doubt with regard   to   reality   of   written   report Ext.ka­1,   because   the   witness   P.W.1   has not   become   unconscious.   The   statement which   has   been   given   by   Mohan   Lal   P.W.1, from that it is evident that after getting the   written   report   Ext.ka­1   written   all the   injured   persons   were   taken   to   the police station, and if it may be accepted for the sake of arguments that the written report   was   got   written   on   reaching   the police   station,   only   on   this   basis   the written report  Ext.ka­1 cannot  be  said  to be   doubtful,   because   this   statement   of Mohan Lal P.W.1 has not been challenged in which   he   has   stated   that   he   has   got   the report  written  by  speaking  to  the  Pradhan and the Pradhan has written the same which I have spoken.” 

37. The trial court rightly believed that FIR was written on dictation by Maujiram Pradhan and after FIR was read over to informant   he   put   his   thumb   impression   on   it   and   the   same written report was given to the Police Station which is also proved from the Police records. On the doubt expressed by the High Court regarding writing of FIR on dictation of informant since he claimed to be unconscious, we are of the view that this is not of any material significance on which evidence of PW.1   regarding   preparing   and   lodging   of  FIR  could   have   been 26 doubted. 

38. Reading of the judgment of the High court clearly reveals that   there   are   no   such   reasons   given   by   the   High   Court   on which the evidence of injured witnesses could be disbelieved, the minor inconsistencies pointed out by the High Court were inconsequential.     This   Court   has   held   in  Brahm   Swaroop   and another   vs.   State   of   Uttar   Pradesh,   2011(6)   SCC   288,  that statement of injured witnesses is generally considered to be very   reliable.   In   paragraphs   27   and   28   following   has   been stated:

“27.  Injured   witness   Atar   Singh   (PW   1) has been examined, his testimony cannot be discarded,   as   his   presence   on   the   spot cannot   be   doubted,   particularly,   in   view of the fact that immediately after lodging of   FIR,   the   injured   witness   had   been medically   examined   without   any   loss   of time on the same day. The injured witness had   been   put   through   a   gruelling cross­examination   but   nothing   can   be elicited to discredit his testimony.
28.  Where   a   witness   to   the   occurrence has himself been  injured  in the incident, the   testimony   of   such   a   witness   is generally   considered   to   be   very   reliable, as   he   is   a   witness   that   comes   with   an in­built  guarantee  of  his  presence  at  the scene   of   the   crime   and   is   unlikely   to spare  his  actual  assailant(s)  in  order  to falsely   implicate   someone.   “Convincing evidence   is   required   to   discredit   an injured   witness.”   (Vide  State   of   U.P.  v.

Kishan Chand (2004) 7 SCC 629,  Krishan  v.

27

State   of   Haryana(2006)12   SCC   459,  Dinesh Kumar  v.  State   of   Rajasthan  (2008)   8   SCC 719,  Jarnail   Singh  v.  State   of   Punjab (2009)   9   SCC   719,  Vishnu  v.  State   of Rajasthan  (2009)   10   ACC   477,  Annareddy Sambasiva   Reddy  v.  State   of   A.P.    and Balraje  v.  State   of   Maharashtra  (2010)   6 SCC 673.)”

39. This Court further in the above case has laid down that minor discrepancies in the statement of witnesses of trivial nature cannot be a ground to reject evidence. In paragraph 32 following has been laid down:

“32.  It   is   a   settled   legal   proposition that  while  appreciating the evidence  of a witness,   minor   discrepancies   on   trivial matters,   which   do   not   affect   the   core   of the prosecution’s case, may not prompt the court   to   reject   the   evidence   in   its entirety. “Irrelevant details which do not in   any   way   corrode   the   credibility   of   a witness cannot be labelled as omissions or contradictions.”   Difference   in   some   minor details,   which   does   not   otherwise   affect the core of the prosecution case, even if present, would not itself prompt the court to reject the evidence on minor variations and   discrepancies.   After   exercising   care and   caution   and   sifting   through   the evidence   to   separate   truth   from   untruth, exaggeration   and   improvements,   the   court comes   to   a   conclusion   as   to   whether   the residuary   evidence   is   sufficient   to convict   the   accused.   Thus,   an   undue importance   should   not   be   attached   to omissions,   contradictions   and discrepancies which do not go to the heart of the matter and shake the basic version 28 of  the  prosecution  witness. As  the  mental capabilities   of   a   human   being   cannot   be expected   to   be   attuned   to   absorb   all   the details,   minor   discrepancies   are   bound   to occur in the statements of witnesses. (See State of U.P. v. M.K. Anthony (1985) 1 SCC 505,  State   of   Rajasthan  v.  Om   Prakash (2007)   12   SCC   381),  State  v.  Saravanan (2008)   17   SCC   587  and  Prithu  v.  State   of H.P. (2009) 11 SCC 588)”

40. In the above judgment also this Court while considering the   inquest   report   laid   down   that   omissions   in   the   inquest report are not sufficient to put the prosecution out of court.

41. The prosecution by cogent reason has successfully proved that the accused with the common intention of murdering Mohan Lal   came   and   injured   Mohan   Lal,   killed   his   wife   by   using firearms   and   caused   death   of   Smt.   Sarvesh   Kumari   and   two children   by   putting   the   whole   house   to   fire.   A   perusal   of judgment of the High Court gives an impression to us that the High   Court   relied   on     small   inconsistencies   and   untenable grounds to set aside the well considered judgment of the trial court. There were no such grounds or reasons on which evidence of   PW.1   and   PW.2   regarding   incident   and   identity   of   the accused could be disbelieved. 

42. As   noted   above,   two   of   the   accused   Ram   Prasad   and   Daya Shankar   have   already   died,   only   three   of   the   accused   Ram Kumar,   Ramakant   and   Kalloo   remain.   The   High   Court   has 29 acquitted the accused by its judgment dated 11.10.2002 that is about 10 years ago. Taking into consideration over all facts and circumstances of the case, we are of the view that at this distance   of   time   confirming   the   capital   punishment   to   the accused   is   not   an   appropriate   punishment.   We   confirm   other punishments   awarded   by   the   trial   court   except   capital punishment which is converted into life imprisonment. The High Court   judgment   dated   11.10.2002  is   set   aside.   The   appeal   is accordingly   allowed.   The   above   mentioned   three   accused,   Ram Kumar,   Ramakant   and   Kalloo   are   directed   to   be   taken   into custody forthwith to serve out the sentences awarded as above.

...............................J. ( A.K. SIKRI ) ...............................J. ( ASHOK BHUSHAN ) NEW DELHI, JULY 20, 2017.

30

ITEM NO.1501                      COURT NO.7                        SECTION II
(FOR JUDGMENT)
                  S U P R E M E C O U R T O F               I N D I A
                          RECORD OF PROCEEDINGS

Criminal Appeal       No(s).    1584/2010

THE STATE OF UTTAR PRADESH                                         Appellant(s)

                                         VERSUS

RAM KUMAR                                                          Respondent(s)



Date : 20-07-2017 This appeal was called on for pronouncement of judgment today.

For Appellant(s) Mr. Adarsh Upadhyay, AOR For Respondent(s) Ms. Puja Sharma, AOR Mr. Ajay Sharma, AOR Ms. Nidhi, AOR Hon'ble Mr. Justice Ashok Bhushan pronounced the judgment of the Bench comprising Hon'ble Mr. Justice A.K. Sikri and His Lordship.

The appeal is allowed in terms of the signed reportable judgment.

Pending application(s), if any, stands disposed of accordingly.




             (Ashwani Thakur)                 (Mala Kumari Sharma)
               COURT MASTER                       COURT MASTER

(Signed reportable judgment is placed on the file) 31