Supreme Court of India
Abrar vs State Of U.P on 16 December, 2010
Equivalent citations: AIR 2011 SUPREME COURT 354, 2011 (2) SCC 750, 2011 AIR SCW 3696, AIR 2011 SC (CRIMINAL) 269, 2011 (2) ALL LJ 254, (2011) 3 BOMCR(CRI) 493, (2011) 1 ALLCRILR 47, 2011 (2) SCC (CRI) 702, (2011) 1 ADJ 664 (SC), (2011) 1 UC 317, (2011) 1 CRIMES 56, (2010) 4 DLT(CRL) 939, (2010) 13 SCALE 380, (2011) 1 JCR 217 (SC), (2011) 2 MH LJ (CRI) 404, (2011) 1 CHANDCRIC 262, (2011) 72 ALLCRIC 245, (2011) 1 ALLCRIR 1086, (2011) 1 CURCRIR 102, (2011) 2 RAJ LW 1212, (2011) 48 OCR 393, 2011 CRILR(SC&MP) 60, (2011) 4 RECCRIR 104, 2011 CRI LJ (SUPP) 524 (SC), 2011 CRILR(SC MAH GUJ) 60, (2011) 97 ALLINDCAS 1 (SC), (2011) 1 CRILR(RAJ) 60
Author: Harjit Singh Bedi
Bench: Harjit Singh Bedi, P. Sathasivam, Chandramauli Kr. Prasad
1
[REPORTABLE]
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 1668 OF 2005
Abrar ....Appellant
Vs.
The State of Uttar Pradesh ...Respondent
JUDGMENT
HARJIT SINGH BEDI, J.
This appeal by way of special leave arises out of the following facts:
1. At about 9.30 p.m. on the 3rd of April, 1979, Mohd.
Ashfaq, a practicing Advocate, residing in Mohalla Kapoorpur of Ghazipur town, was returning home after visiting Suhasini Talkies. As he reached near the house of Saeed Khan, he found the four accused, Mukhtar, Abrar, Mateen and Usman, all armed with country made pistols, standing near the door of the house. Mohd. Ashfaq recognized them in the light of the torch that he was carrying. Apprehending danger, Mohd. Ashfaq ran towards his house which was close by, raising an 2 alarm. The accused chased him shouting at each other that he should be done away with on which Abrar, the appellant herein, fired at him from the rear. The alarm raised by the victim attracted Muzur PW-6, Durga Ram PW-7 and one Bissu to the place of incident and they too saw the shot being fired. As per the prosecution story, the attack on the victim was on account of old enmity and litigation between him and the accused Mukhtar and Abrar. Mohd. Ashfaq was immediately rushed to the District Hospital, Ghazipur where he was attended to by Dr. S.N.Pandey PW-8 who was then on emergency duty. He found multiple gun shot injuries over the left side of the back in an area 12 cm x 14 cm, 9 in number measuring 1 cm x 1 cm, though there was no blackening or tattooing. In the meanwhile, Ram Singh PW-5, Advocate and Mohd. Ashfaq's junior, reached the hospital at 9.45 p.m. on getting information of the incident. Mohd. Ashfaq thereafter dictated a report to him and after it had been signed by him, it was taken to the Police Station and a FIR under Section 307 of the IPC was registered by Head Constable Lalta Yadav. A memo was also received in the Police Station at 10.35 3 p.m. from Dr. S.N.Pandey about Mohd. Ashfaq's admission on which Sub-Inspector Ram Hit Shukla PW-9 reached the hospital at 10.50 p.m. and recorded another statement of Mohd. Ashfaq. A third dying declaration was recorded the same night by the Tahsildar, Vir Bahudar Prasad PW-2, at 11.50 p.m. after taking a certificate from the Doctor that the injured was fit to make a statement. Mohd. Ashfaq died the next day in the hospital at Varanasi and a case under Section 302 of the IPC was thereupon entered against the accused. The dead body was also subjected to a post-mortem examination and it revealed much the same injuries as detected at the time of the medical examination in the District Hospital, Ghazipur but on the opening of the body the large and small intestines and the kidneys were found to be lacerated. The doctor opined that the death had occurred due to shock and haemorrhage resultant to abdominal injuries. The accused were, accordingly, arrested and ultimately brought to trial for an offence punishable under Section 302/34 of the IPC.
4
2. The prosecution in support of its case, relied primarily on the evidence of Dr. A.K. Dwivedi PW-1, who had conducted the post-mortem examination, Executive Magistrate-cum- Tahsildar Vir Bahadur Prasad PW-2, Ram Singh, Advocate, PW-5, Mujur PW-6 and Durga Ram PW-7, the two eye witnesses named in the FIR, (but who did not support the prosecution), Dr. S.N.Pandey PW-8, the doctor of the District Hospital who had certified as to the mental condition of the victim at the time of the recording of the dying declaration by the Tahsildar, and the investigating officer Sub-Inspector Ram Hit Shukla PW-9. The accused were then questioned under Section 313 of the Cr.P.C. They pleaded false implication due to enmity.
3. The trial court observed that as the two eye witnesses had turned hostile, the case rested exclusively on the three dying declarations of the deceased in the form of the FIR, the statement of the deceased recorded by the investigating officer under Section 161 of the Cr.P.C. and the statement recorded by the Tahsildar. The trial court held that as there were several discrepancies inter-se these three statements, they 5 could not be relied upon and accordingly taking the murder as a blind one, acquitted the accused. The matter was thereafter taken in appeal by the State Government to the High Court. The High Court has, by its judgment, which is now impugned before us, reversed that of the trial court holding that the so called discrepancies were insignificant that they could occur in any statement recorded in Court and the discrepancy with regard to the presence or otherwise of a light which figured in one statement and did not figure in the other was of little or no consequence in the facts. The Court then examined the dying declarations and observed that in so far as accused Mukhtar, Mateen and Usman was concerned, no direct and positive role had been assigned to them in the three dying declarations of the deceased and it was the single shot attributed to Abrar, the present appellant, which had killed the deceased. The Court also held that if Mukhtar, Mateen and Usman had also been carrying country made pistol, they would in normal circumstances, have used them as well. The Court also observed that there was no bar in relying only on a part of a dying declaration as the only test was the test of reliability. 6 The Court observed that the third dying declaration had been recorded by the Tahsildar after he had taken a certificate from the doctor that Mohd. Ashfaq was fit to make a statement. The Court also held that the statement given in the dying declarations that the deceased was carrying a torch by which he had been able to identify the accused was to be accepted, as he was an educated man and would ordinarily be expected to carry a torch. It was also observed that as the incident had happened in Ghazipur, which was a District Headquarters, street lights were also available as was clear from the evidence as well as the site plan. The High Court, accordingly, maintained the acquittal of Mukhtar, Mateen and Usman, but allowed the appeal with respect to Abrar, the appellant herein. He was, accordingly, sentenced to imprisonment for life under Section 302 of the IPC.
4. Mr. Quadri, the learned counsel for the appellant has raised several arguments before us during the course of hearing. He has pointed out that in the background that the two eye witnesses had turned hostile and had not supported the prosecution, the only evidence against the appellant, were 7 the three dying declarations and as these were discrepant in material particulars, no reliance could be placed on them as well with the result that there was no evidence against the appellant. He has also submitted that it would not have been possible for the deceased to have recognized the four assailants as there was no evidence to show that he was either carrying a torch or there was any electric light available at the site where he had been shot.
5. The learned counsel for the State has, however, supported the judgment of the High Court by pointing out that the dying declarations were categorical inasmuch that the four accused had been named in each one of them and that three accused who had been acquitted had got the benefit of doubt only on the ground that no shot had been fired by them. It has been submitted that there was in any case absolutely no reason to discard the dying declaration recorded by the Tahsildar at 11.50 p.m. after he had taken a certificate from the doctor that the victim's fitness to make a statement.
6. We have heard the learned counsel for the parties very carefully. It has rightly been pointed out by the learned 8 counsel for the appellant that the entire prosecution story would depend on the dying declarations. It must be borne in mind that all three dying declarations, the first one which formed the basis of the FIR, the second recorded by the ASI as a statement under Section 161 of the Cr.P.C. and a third recorded by the Tahsildar are unanimous as all the accused find mention therein. The High Court, has by way of abundant caution, already given the benefit to three of the assailants on the plea, that they, though armed, had not caused any injury to the deceased. The motive too has also been established as there appeared to be deep animosity between the parties and that the accused Abrar, the appellant had, in fact, appeared as a witness in several cases in which Mohd. Ashfaq or his son were the accused. It is true that there are some discrepancies in the dying declarations with regard to the presence or otherwise of a light or a torch. To our mind, however, these are so insignificant that they call for no discussion. It is also clear from the evidence that the injured had been in great pain and if there were minor discrepancies inter-se the three dying declarations, they were 9 to be accepted as something normal. The trial court was thus clearly wrong in rendering a judgment of acquittal solely on this specious ground. We, particularly, notice that the dying declaration had recorded by the Tahsildar after the Doctor had certified the victim as fit to make a statement. The doctor also appeared in the witness box to support the statement of the Tahsildar. We are, therefore, of the opinion, that no fault whatsoever could be found in the dying declarations.
7. The prompt lodging of the FIR is another circumstance in favour of the prosecution. The incident happened at 9.30 p.m. on the 3rd of April, 1979 and the FIR was recorded at 10.30 p.m. i.e. within an hour of the incident under Section 307 of the IPC. We, therefore, find no merit in the appeal. It is, accordingly, dismissed.
............................J. (HARJIT SINGH BEDI) .....................
........J. (P. SATHASIVAM) .............................J. (CHANDRAMAULI KR. PRASAD) 16TH DECEMBER 2010 10 NEW DELHI