Gauhati High Court
Shri Dwik Lyngdoh & Ors vs State Of Meghalaya & Ors on 30 September, 2011
Author: Amitava Roy
Bench: Amitava Roy, K Meruno
IN THE GAUHATI HIGH COURT
THE HIGH COURT OF ASSAM, NAGALAND, MEGHALAYA, MANIPUR,
TRIPURA, MIZORAM AND ARUNACHAL PRADESH.
SHILLONG BENCH.
Criminal Appeal No. (SH) 07/2010
1.Shri Dwik Lyngdoh,
Son of (L) Easting Shanpru,
R/o Village Umtholong, West Khasi Hills,
Meghalaya.
2.Shri Santibok Kharnaior,
Son of Shri Dwik Lyngdoh,
R/o Village Umtholong, West Khasi Hills,
Meghalaya. : Appellants
-vs-
1.State of Meghalaya,
through the Superintendent of Police,
West Khasi Hills District, Meghalaya.
2.The Officer-in-Charge,
Mairang Police Station,
West Khasi Hills District, Meghalaya. : Respondents
BEFORE THE HON'BLE MR JUSTICE AMITAVA ROY THE HON'BLE MR JUSTICE K MERUNO For the Appellants : Mr KC Gautam, Mr D Gangte, Ms DCM Sangma, Advs For the Respondents : Mr K Khan, Addl.PP Date of hearing : 28.09.2011 Date of Judgment & Order : 30.09.2011 JUDGMENT AND ORDER (Amitava Roy, J) In challenge is the judgment and order dated 28.07.2010 passed by Smti B. Giri, the learned Additional District & Session Judge / Additional Deputy Commissioner, Fast Track Court, East Khasi Hills District in F.T.C. (S) 25/2006 Criminal Appeal No.07/2010 Page 1 of 9 convicting the appellants herein under Section 302/34 IPC and sentencing them to suffer imprisonment for life.
2. We have heard Mr KC Gautam, the learned counsel for the appellants and Mr K Khan, the learned Addl. PP, Govt. of Meghalaya.
3. An FIR was lodged on 13.08.2001 by Mrs Makdalin Kharthangmaw with the Officer-in-Charge Mairang PS, West Khasi Hills, Meghalaya alleging that on 11.08.2001 at about 7:00 PM three miscreants with their faces covered had barged into their house and murdered her father i.e. Shri Skhin Basiawmoit in presence of her mother Smti Skhair Kharthangmaw. Mairang PS Case No. 13(8) 2001 was registered under Section 302/34 IPC and on the conclusion of the investigation, charge-sheet was submitted against the appellant and others. The learned trial court framed charge against the appellants under Section 302/34 IPC to which they pleaded "not guilty" and claimed to be tried. At the trial prosecution, examined, eleven witnesses including the Investigating Officer and the Doctor who had performed the postmortem on the dead body. The appellants were thereafter examined under Section 313 of the Code of Criminal Procedure (for short hereinafter referred to CrPC) in course of which they pleaded their innocence and denied the allegations brought against them. They also examined one witness namely: Shri Khrim Pathaw.
4. The learned trial court on a consideration of all materials on record and after hearing the learned counsel appearing for the parties convicted and sentenced the appellants as indicated above.
5. Before adverting to the rival arguments, it would be apt to outline a sketch of the evidence on record PW 1, Shri Roslang Kharthangmaw, son of the deceased stated on oath that on the date of occurrence while he was returning from the field, he met three persons running towards the same direction and on enquiry they told him that there was some commotion from the place where they were coming. The witness stated that it was dark by then and when he reached Criminal Appeal No.07/2010 Page 2 of 9 home he found his father lying on the floor in a pool of blood. The witness then recalled that out of the three persons whom he met one was Santibok (appellant No.2) whom he recognized by his voice. The witness also mentioned that his younger sister told him that some people had come to their house and assaulted their father. In cross examination by the defence this witness could not recollect as to whether these three persons were masked or nor as it was dark. He conceded that he could not recognize the other two persons but could identify Santibok by his voice. He further stated that his father was dead by the time he had reached home.
6. PW-2 Dr G.B.M. Mihsil who had performed the postmortem examination on the dead body on 12.08.2001 stated to have found the following injuries thereon:
" 1. An incised wound on the left side of the epicastric (Upper part of the Abdomen) region horizontal in nature size 1 ½ x 1x ¼ .
2. An incised wound on the left side of the umbilical region extending from the lower side of the epicastric region to upper left llliac fossa region (above the groin) it is vertical in nature and the size is 8' x 6" x 6" from this wound the stomach and small intestine protruded.
3. An incised wound in the left lnguinal region (below the groin) which is vertical in nature and the size is 3"x1x ¼ ".
The witness opined that death was due to shock as a result of severe hemorrhage caused by sharp weapons. She also stated that considering the type of injuries chances of survival and recovery was not there especially when the wound No.2 was fatal. She proved the postmortem report with Exhibit 1. In cross- examination though she reaffirmed that the injuries were caused by sharp weapon she could not state as to whether all had been caused by the same weapon.
7. PW-3 Smti Naralian Mary Nampui stated on oath that at the relevant point of time she was Addl. District Magistrate, Mairang Sub-Division, Mairang and had recorded the statement on 12.09.2001 of Magdelin Kharthangmaw (PW-5) and Veronica Kharthangmaw (PW-6) and others. She also stated that on 17.09.2001, she had recorded the confessional statement of the accused/appellant Santibok Kharnaior after completing all the requirements under Section 164 CrPC. She also proved the recorded statements as Exhibit 2 to 7. In the cross-examination, the Criminal Appeal No.07/2010 Page 3 of 9 witness, however, conceded that the accused/appellant Santibok Kharnaior in his confessional statement referred to the incident as narrated to him by one U Sing.
8. PW-4 Shri K.L. Nongbri was the EAC and posted initially at Williamnagar and thereafter at Mairang at the relevant point of time and had recorded the statement of Shri Donrang Ryntathiang (PW-8) which he proved as Exhibit 8. He referred to the statement of Shri Donrang Ryntathinag, that on 11.08.2001 on his way back from the football ground he met three people two of whom he recognized as Santibok and Dwik. Shri Donrang Ryntathiang also stated that in the following morning when he heard that Mr Skin was dead, he had suspected that Santibok and Dwik had killed him.
9. PW-5 Smti Magdolin Khartnagmaw stated on oath that on 11.08.2001 at about 6:30 PM while she was at home along with her parents and children, three persons entered their house and caught hold of her father who was then repairing a torch light. At this, her father hit back one of them with a hammer and she also struck them with a wooden stool. At this, one of the miscreants instigated the others to kill her. The witness stated that by his voice she recognized the person to be Santibok. She stated that the persons then stabbed her father with a knife on which he fell down and the assailants then ran away. The witness stated that she could not see the face of these persons when they entered their house because their faces were covered and except Santibok she could identify none. She stated that the accused/appellant Santibok had been residing near her house. The witness also referred to an incident on 01.05.2001 where the accused/appellant Santibok along with other four relatives had come to their house at the dead of night and wished to see her father. Santibok and others returned the next morning as they could not meet the father of the witness as he was asleep. The witness stated that after her father had fallen with the injury, he along with others had gone to search for a vehicle to take him to the hospital but eventually the injured expired within a short time thereafter. She stated at that time her father had stopped Criminal Appeal No.07/2010 Page 4 of 9 talking. In the cross-examination, this witness referred also to another incident of about 10 years back when the accused/appellant No.1 with his wife had come to their house alleging that the latter was ill due to black magic practiced by her father (deceased). The witness stated that the assailants had taken away the Dao at the time of leaving the place of occurrence. She proved the FIR filed by her as Exhibit 9. She also proved her statement before the Magistrate under Section 164 CrPC as Exhibit 2.
10. PW-6 Smti Beronica Kharthangmaw stated that on 11.08.2001 at about 6:30 PM hearing a pandemonium from her father's house she rushed thereto and on the way saw one man coming out therefrom and running towards the road. When she reached near her father's house, she saw two other men coming out from the compound thereof. The witness stated that she could not recognize the three persons as it was dark, but stated that from the manner of walking and outer appearance, the first person that she met was Santibok. By the same measure she identified one of the two persons whom she met on the way to be Dwik. The witness claimed that she could identify these two persons by their walk, height and appearance as she used to meet them almost every day. She also deposed that Santibok and Dwik were her negihbours. She proved her statement before the Magistrate under Section 164 CrPC as Exhibit 3. She emphasized that the accused/appellants were responsible for the murder of her father as for long past they had been charging him of practicing black magic. In the cross-examination, this witness could not ascertain as to whether the faces of the three persons, whom she had met on her way to her father house, had been covered or not as it was dark. She, however, reiterated that though it was a dark night, she could recognize the two accused/appellants by their height, appearance and gait.
11. PW-7 Transfer Kurbah, the son-in-law of the deceased proved his statement under Section 164 CrPC as Exhibit 4. He identified the two accused/appellants to be the residents of Nongthliew.
Criminal Appeal No.07/2010 Page 5 of 9
12. PW-8 Shri Donrang Ryntathiang testified that on 11.08.2001 while he was returning home after watching a football match, he met three persons including Dwik and Santibok. He stated that at that point of time, they were coming out of the compound of the house of the deceased. He also proved his statement under Section 164 CrPC as Exhibit 7. In the cross-examination, he claimed to have recognized the two accused/appellants on 11.08.2001. He further stated that when he met them their faces were not covered, but it was dark then. He mentioned that at the time when he saw and recognized these two accused/appellants the distance between them was only one feet.
13. PW-9 Shri Kran Kharthangmaw, brother of the deceased stated that on 11.08.2001, he (deceased) was killed by three persons out of whom he knew one Dwik, the accused appellant No.1. In the cross-examination he admitted that he did not see the incident. He also expressed his ignorance about enmity between the accused appellant No.1 and the deceased.
14. PW-10 Shri Shakespeare Kharjana, deposed that having coming to learn that on 11.08.2001 about the incident, he as the Village Public Announcer took necessary steps amongst others to inform the Police. He proved the inquest report Exhibit 10.
15. PW-11 Shri H.S. Mawlieh the Investigating Officer, stated that on 12.08.2011, on receiving the information that Skin was murdered, he made an entry in the General Diary and proceeded for investigation. He conducted the inquest on the dead body as per Exhibit 10. The witness stated that in the course of the investigation, he arrested the accused/appellants and one Roland Lyngdoh on 10.09.2001. He stated to have received the FIR on 15.08.2001. He admitted that no weapon was seized. He, however, exhibited the wearing apparels of the deceased as Material Exhibit I, II & III. In the cross-examination, he mentioned that the accused/appellant Santibok had given a confessional statement before the Magistrate.
Criminal Appeal No.07/2010 Page 6 of 9
16. DW -1 Khrim Pathaw stated on oath that on 11.08.2001 there was a football match in the village. After the football match, he had returned home along with the accused/appellant Santibok in the evening. He stated that the accused/appellant Dwik then had gone to the market at Shillong and had returned later in the evening at about 8:30 PM. He expressed that he did not know if there was any hostility between the accused/appellant and the deceased.
17. Mr KC Gautam has emphatically argued that the FIR having been lodged after 48 hours of the incident and that too without any explanation, the prosecution case on this ground alone ought to have been rejected as unreliable. This is coupled with the fact that though the wife of the deceased at the time of filing of the FIR was present, she was not examined by the prosecution. The learned counsel urged that if PW-5 had really identified the accused/appellant No.2, there was no conceivable reason to omit his name in the FIR. PW-5 and PW-6 having failed to identify the accused/appellants their evidence besides being partisan ought to be rejected.
18. He argued further that as the witnesses contradicted each other qua their statements under Section 164 CrPC, the prosecution had miserably failed to prove the charge against the accused/appellants. Mr KC Gautam urged that the statement of the accused/appellant No.2 under Section 164 CrPC being apparently non-culpatory, the same cannot be taken note of in support of the charge. He argued further that as no weapon of assault had been seized, the prosecution case is wholly untrustworthy and the impugned judgment and order if allowed to stand will result in gross in-justice.
18.A The learned Addl. PP as against this has contended that a conjoint reading of the PW-1, PW-2, PW-5, PW-6 & PW-8 proved the charge against the accused/appellant to the hilt and no interference with the conviction and sentence is called for. Drawing the attention of this Court to Section 9 and 156 of the Indian Evidence Act, 1872 (hereinafter referred to as the Act), Mr Khan has sought to Criminal Appeal No.07/2010 Page 7 of 9 impress upon this Court that the evidence of the prosecution witnesses having knit a set of unimpeachable circumstances unerringly pointing to the guilt of the accused/appellants, the impugned judgment and order cannot be faulted with. To reinforce his submission he relied on the decisions of the Apex Court in Ravi Kumar-Vs.-State of Punjab in 2005 9 SCC 315 and Dalbir Singh -Vs.- State of Haryana in 2008 11 SCC 425.
19. We have carefully considered the materials on record and the arguments advanced. It is patent from the testimony of the Investigating Officer that even before the FIR had been received by the Police, probe into the incident had been initiated after making a GD entry of the information received. In that view of the matter, the FIR lodged 48 hours after the incident is not the first in point of time. As it is an FIR is not substantive piece. Thus the omission to mention the name(s) of the accused/appellants in the FIR, in the opinion of this Court does not per se strike at the root of the prosecution case.
20. The evidence of PW-1, PW-5, PW-6 and PW-8 when considered as a whole leave no manner of doubt about the identification of the accused/appellants as members of the group of three who had trespassed into the house of the deceased and had assaulted him with a knife. Whereas PW-5 was an eyewitness of the incident identified the accused/appellant No.2, PW-6 has assertively stated to have recognized the accused/appellants to be amongst the three persons coming out from the compound of her father's house immediately after the incident. These three persons in a group were encountered by PW-1 and PW-8 at or about the time of incident and were found hurrying away from the place of occurrence. Though the weapon of assault i.e. the knife as referred to by PW-5 could not be retrieved, the evidence of the Doctor as well as the postmortem report not only prove that the dead body bore three incised wounds caused by a sharp cutting weapon, the ocular version of PW-5 about the assault by a knife stood corroborated thereby. The statements made by the PW-5 and PW-6 in Criminal Appeal No.07/2010 Page 8 of 9 particular under Section 164 CrPC are also substantially in harmony with their evidence at the trial. The minor contradictions in the evidence of the prosecution witnesses, in our opinion do not materially affect its case on merit. Non- examination of the wife of the deceased is also not fatal, the charge having been proved otherwise. A bare reading of the statement of the accused/appellants under Section 164 CrPC does not show any evidence to conclude that his conviction on the basis thereof is permissible in law. The evidence of the prosecution witnesses however read in conjunction build a chain of circumstances in identifying the accused/appellants to be assailant without any matter of doubt.
21. The decision of Ravi Kumar (Supra) deals with unusual and unexplained delay in the filing of the FIR. The learned Lordship's had observed further that in the event where ocular evidence is cogent and credible, medical evidence to the contrary cannot corrode the evidentiary value of the former.
22. In Dalbir Singh (Supra), the Hon'ble Apex Court propounded that the prosecution witnesses can identify a person with whom he may be fairly acquainted with or from his voice, gait, features etc. The propositions enunciated in these decisions provide ample support to the prosecution case in the present factual setting.
23. We have perused the impugned judgment and order and for the reasons recorded herein above, we are in agreement with the ultimate conclusion recorded therein. In the result, the appeal fails and is dismissed.
JUDGE JUDGE
Lam
Criminal Appeal No.07/2010 Page 9 of 9