Telangana High Court
Byagari Praveen A1 R.R.Dt 2 Otrs., vs State, Rep. Pp. High Court., on 29 October, 2022
HON'BLE SRI JUSTICE A. VENKATESHWARA REDDY
AND
HON'BLE SMT. JUSTICE G. ANUPAMA CHAKRAVARTHY
CRIMINAL APPEAL No.608 of 2014
JUDGMENT :(Per G.Anupama Chakravarthy, J) This appeal is arising out of the judgment dated 06.06.2014 in S.C.No.577 of 2012 on the file of III Additional District and Sessions Judge, Ranga Reddy.
2. The appellants are accused Nos.1 to 3. A charge sheet is filed against A-1 to A-3 for the offences punishable under Sections 302, 379, 376 and 201 r/w Sec.34 of IPC. The trial Court, after considering the evidence on record, acquitted A-1 to A-3 for the offence punishable under Section 376 of IPC but however, convicted them for the offences punishable under Sections 379, 302 and 201 r/w. Section 34 of IPC and sentenced A-1 to undergo imprisonment for life and to pay a fine of Rs.1,000/-, for the offence punishable under Section 302 of IPC and in default of payment of fine to suffer simple imprisonment for three months and further sentenced A-2 and A-3 to undergo life imprisonment for the offence punishable under Section 302 r/w. 34 of IPC and also sentenced to pay a fine of 2 AVR, J & GAC, J Crl.A.No.608 of 2014 Rs.1,000/- and in default of payment of fine to suffer simple imprisonment for three months. Further, A-1 to A-3 are sentenced to undergo simple imprisonment for three years and also to pay a fine of Rs.500/- for the offence punishable under Section 379 of IPC and in default of payment of fine, to suffer simple imprisonment for one month. Further, A-1 to A-3 are sentenced to undergo simple imprisonment for one year for the offence punishable under Section 201 of IPC.
3. It is pertinent to mention that it is a triple murder case. Further, all the deceased are family members. Deceased No.1 is Geeta and deceased No.2/Chandu are the wife and son of deceased No.3/Yadaiah. (hereinafter the deceased Nos.1 to 3 will be referred as 'D-1, D-2 and D-3 respectively').
4. The case of the prosecution in brief is that on 10.01.2011 at 3:00 p.m. the Police of Rajendranagar, received information from the local people that foul smell was emitting out of the house of D-3. On that, the Inspector of Police, Rajendranagar along with his men went to the house of D-3 and with the help of the local people broke open 3 AVR, J & GAC, J Crl.A.No.608 of 2014 the door locks and found the dead bodies of D-1 and D-2. At about 4 p.m. PW-1 preferred report to the Police which is Ex.P-1.
5. The brief contents of Ex.P-1 are that D-1 to D-3 are residing in the said house and D-1 and D-3 were working as mason and labour respectively. Further, D-1 and D-3 used to quarrel with each other now and then and D-3 used to beat D-1 after consuming alcohol. The colony people used to intervene, in order to dissolve/settle the quarrels between D-1 and D-3. On the eve of 'Pethara Amavasya' on 27.09.2011, the younger brother of D-1 came to her house and took her two daughters along with him. On the same day, D-3 quarreled with his wife/D-1. On the next day morning, i.e., 28.09.2011, they found the house of D-3 locked and windows closed. On 01.10.2011 at around 10 a.m., they found foul smell emitting out and flies flying around the house of D-3, for which the local people of the village informed to the Police. The Police came, broke open the door locks of the house and found the dead bodies of D-1 and D-2 with cut injuries on their throat and also noticed that D-3 was absconding and on that they have suspected that D-3 might have committed the murders of D-1 and D-2.
4
AVR, J & GAC, J Crl.A.No.608 of 2014
6. Basing on the report/Ex.P-1 of PW-1/Padma, a case was registered against D-3/Yadaiah vide Crime No.860 of 2011 under Section 302 of IPC on the file of Rajendranagar Police Station and the Inspector of Police issued express FIRs to all the concerned. The original FIR is Ex.P-23. On perusal of Ex.P-23, it is evident that crime was registered against D-3, who is the husband and father of D-1 and D-2 respectively.
7. Pursuant to the FIR, the Police prepared the scene observation panchnama, drawn rough sketch of the scene of offence, examined the witnesses, called dog squad to trace out the clues, shifted the dead bodies of D-1 and D-2 to Osmania Government Hospital and further conducted inquest over the dead bodies of D-1 and D-2 in the presence of panchayatdars, as well as the blood relatives of the deceased persons. Later, the dead bodies of D-1 and D-2 were forwarded for postmortem examination to Osmania Government hospital, Hyderabad.
8. PW-10/Dr.Parvathi conducted autopsy over the dead bodies of D-1 and D-2 and issued postmortem reports/Exs.P-9 and P-10 respectively, opining that the cause of death of D-1 is due to head 5 AVR, J & GAC, J Crl.A.No.608 of 2014 injury associated with other injuries and cause of death of D-2 is caused due to cut throat injury associated with head injury.
9. The Police while making efforts to trace out the suspect/D-3 apprehended A-1 on 03.10.2011, while trying to sell one gold pustelu and on interrogation, A-1 confessed that he along with his friends A-2 and A-3 killed D-1 to D-3 with knives and an axe. Further, A-1 also confessed that they have committed rape on D-1 prior to her death and stole the ornaments of D-1, locked the house and further thrown the crime weapons into the bushes and concealed the dead body of D-3 in the drain pond situated behind the MRO office. Further, the confession of A-1 was that, he kept stolen gold pustelu with him and gave one pair of ear studs to A-2 and one pair of silver mettalu to A-3 as their share and mortgaged one pair of silver kadilayalu, at a shop in Shamshabad. A-1 also confessed that he along with A-3 killed a male person with a boulder in the last week of June, 2011 beneath P.V.Narasimha Rao Express Highway and also killed one male person named Pulagala Prakash with a boulder in the month of August, 2011 near SBH, ATM and stolen net cash of Rs.3,500/- which are subject matters of other crimes. 6
AVR, J & GAC, J Crl.A.No.608 of 2014
10. Pursuant to the confession, A-1 has led the Police to the drain pond and Police have recovered the dead body of D-3 and also recovered the crime weapons in the presence of panchayatdars under the cover of seizure panchnamas and forwarded the dead body of D- 3 for post mortem examination and later produced A-1 before the Court for judicial remand. During the course of investigation, the other accused were also arrested and their confession panchnamas were recorded. After completion of the investigation, the Inspector of Police, Rajendranagar Police Station, filed charge sheet against A- 1 to A-3 for the offences punishable under Sections 302, 376, 379, 201 r/w.Sec.34 of IPC.
11. During the course of the trial, charges are framed against A-1 to A-3 for the offences under Sections 302, 379, 376 and 201 r/w 34 of IPC and the same were denied by all the accused and they claimed to be tried.
12. On behalf of the prosecution, PWs.1 to 19 were examined and Exs.P-1 to P-27 were got marked. All the accused were examined under Section 313 Cr.P.C. and they all denied the incriminating 7 AVR, J & GAC, J Crl.A.No.608 of 2014 evidence of the prosecution and pleaded not guilty of the offences charged against them.
13. The trial Court acquitted A-1 to A-3 for the offence punishable under Section 376 of IPC alone but convicted them for the rest of the offences charged.
14. It is contended by the learned counsel for the appellants 1 to 3 that the case is based only on the circumstantial evidence and the prosecution has failed to prove the complete chain of circumstances connecting the events so as to convict the appellants, therefore, the conviction is bad in the eye of law and accordingly prayed to set aside the judgment of the trial Court, as the prosecution has miserably failed to prove the guilt of the appellants beyond reasonable doubt.
15. On the other hand, the learned Public Prosecutor contended that pursuant to the confession of the appellants recovery of crime weapons used by the appellants and also the ornaments of D-1 were recovered and therefore, the trial Court has rightly convicted the 8 AVR, J & GAC, J Crl.A.No.608 of 2014 appellants and therefore prayed to dismiss the appeal as devoid of merits.
16. Perused the record.
17. The point for determination in this case is;
"Whether the trial Court is proper in convicting A-1 to A-3 for the offences punishable under Sections 302, 379 and 201 r/w. 34 of IPC and whether the prosecution is able to prove the guilt of the appellants beyond reasonable doubt for the aforesaid offences?"
18. It is important to note that without there being any report or case being registered, the Police have come to the scene of offence and later got the report from PW-1. The record does not reveal from whom the Police have received information, as to the foul smell being emitted out of the house of deceased. Admittedly, the Police have gone to the scene of offence, broke open the door locks of the house of the deceased and found the dead bodies of D-1 and D-2 in the house and later received report from PW-1, basing on which a case was registered against the husband of D-1 i.e., Yadaiah/D-3. Initially, Ex.P-1 report as well as the 161 statements of the villagers and the statements of the blood relatives of the deceased reveal 9 AVR, J & GAC, J Crl.A.No.608 of 2014 suspicion that Yadaiah/D-3 might have committed the murders of D- 1 and D-2 and the motive for the offence is shown as the quarrels between D-1 and D-3 (wife and husband).
19. The entire case of the prosecution has changed, basing on the confession statement of A-1 initially and later on the confessions of other accused. It is pertinent to mention that as per the confession statements of A-1 to A-3, they have committed rape against D-1 prior to committing murder of D-1 and D-2. Except the confession of the appellants, there is no material on record to prove the said offence and the trial Court has rightly acquitted the appellants for of the offence punishable under Section 376 of IPC.
20. It is also relevant to mention that the motive for the offence as per the case of the prosecution is that there were disputes between A- 1 and the deceased family members for which, A-1 conspired with A- 2 and A-3 to do away the lives of the deceased. But, 161 statements of the witnesses which were recorded by the Police during the course of investigation do not reveal these facts and all the statements disclose that they had suspicion over D-3, who might have committed murders of D-1 and D-2.
10
AVR, J & GAC, J Crl.A.No.608 of 2014
21. On perusal of the record, it is evident that there are no eye witnesses to the incident and entire case rests on the circumstantial evidence. Further, it can be construed that the entire case is based on the confession statements of A-1 and later based on the confessions of A-2 and A3. The record also reveals that the "last seen theory" is missing in this case. None of the witnesses deposed before the Court about the motive for the offence or that the accused and the deceased were last seen together prior to the murders of D-1 to D-3 or the accused were found nearby the house of the deceased, prior to the offence.
22. It is necessary to scrutinize the oral and documentary evidence on record except the confession statements of the accused, to know whether there is any incriminating evidence on record to prove the guilt of the appellants beyond reasonable doubt.
23. The criminal law was set into motion basing on the information given by PW-1/G.Padma, who was residing opposite to the house of the deceased. Her evidence disclose that she found the foul smell emitting out of the house of deceased and informed the local people, who in turn informed the Police, who came to the scene 11 AVR, J & GAC, J Crl.A.No.608 of 2014 of offence and broke open the door locks of the house of the deceased and found the dead bodies of D-1 and D-2. As already stated supra Ex.P-1 is the report of PW-1. The photographs of the dead bodies of D-1 and D-2 and the scene of offence are Ex.P-2. She further testified that she came to know about the death of D-3 subsequently and opined that the persons who killed D-1 and D-2 might have killed Yadaiah/D-3. PW-1 stated that they found dead body of Yadiah in a pit behind MRO office in highly decomposed state and a stone was tied with a rope to the waist of D-3. Ex.P-3 are the photographs of D-3. MO-1 is the granite stone which was found tied to the waist of D-3. In the cross examination, PW-1 specifically deposed that Yadaiah used to consume alcohol and quarrel with his wife and in that connection, a panchayat was also held and that she saw Yadaiah/D-3 and Geeta/D-1 two days prior to Ex.P-1 report.
24. PW-2 is the mother of D-1. It is specifically testified by PW-2 that she came to know that the culprits committed theft of 40 tulas of silver leg kadas and one tula of gold from the dead body of D-1. MOs-2 to 5 were marked through her which are alleged to be the ornaments of D-1. In the cross examination, it is testified by PW-2 12 AVR, J & GAC, J Crl.A.No.608 of 2014 that Yadaiah was addicted to alcohol and used to harass her daughter and in that connection a panchayat was held.
25. The evidence of PW-3 who is the sister of D-1 is also in the same manner as that of PW-2.
26. The evidence of PW-4 who is the Pastor of the Church disclose that he went to the scene of offence after coming to know about the murders of D-1 and D2 but by that time the dead bodies of D-1 and D-2 were shifted in an Auto and also came to know that the husband of D-1 was not in the house since three days.
27. The evidence of PW-5 who is the cousin of D-3 discloses that he went to the scene of offence after knowing about the murders of D-1 and D2 and found the dead bodies of D-1 and D-2 with injuries. He also stated that the bodies were shifted to Government Hospital for post mortem examination. It is specifically testified by PW-5 that he received a phone call from the Inspector of Police, who gave him information about the dead body of D-3 in a pit behind MRO Office, Rajendranagar and on that he went to the MRO Office and found A-1 along with the Police and also came to know that there was a dispute between A-1 and D-3 with respect to the wall which is between the 13 AVR, J & GAC, J Crl.A.No.608 of 2014 house of A-1 and Yadaiah/D-3 and on that A-1 along with two others killed D-3. Further, his evidence disclose that A-1 and two others committed rape on D-1, killed her, stolen away her gold ear tops and gold pustelu and after committing the offence, they locked the doors from outside and absconded and also came to know that A-1 was apprehended by the Police and A-1 confessed his guilt of committing the offence.
28. PW-6 is one of the colony members. Her evidence disclose that she knew A-1 and A-2 and also the deceased persons. For the first time PW-6 deposed that there was quarrel between D-1 and sister of A-1 with respect to a wall and came to know about the murders of D-1 and D-2 and that D-3/Yadaiah killed them.
29. As PW-6 turned hostile, she was cross-examined by the learned Public Prosecutor. During the cross-examination, PW-6 did not state about the foul smell coming out of the house of Yadaiah to the Police and the said portion of the 161 statement of PW-6, is marked as EX.P-2.
30. PW-7 is also the resident of the locality. His evidence discloses that A-1 used to consume liquor and quarrel with 14 AVR, J & GAC, J Crl.A.No.608 of 2014 Yadaiah/D-3. After coming to know about the dead bodies of D-1 and D-2, he went to the scene of offence and found the dead body of D-1 in porn/nude state and Police covered her body with a saree and they all thought that Yadaiah might have murdered D-1 and D-2. Three days later, he came to know about the dead body of Yadaiah/D-3 being found in the pit behind MRO office and later came to know that A-1 and two others killed Yadaiah, committed rape on D-1 and took away her gold ornaments. In the cross- examination, it is specifically deposed by PW-7 that he saw D-1 two days prior to the incident and was under the impression that she left to her parent's house. Further, his evidence also disclose that the hut of A-1 was burnt in a fire accident and as such, the Government has reconstructed the house of A-1.
31. It is important to note that the evidence of PWs-2 to 7 is a hearsay evidence and it is no way helpful for the prosecution to prove the guilt against the appellants.
32. The evidence of PW-8 who is one of the ward member of the locality disclose that she went to the scene of offence and found the 15 AVR, J & GAC, J Crl.A.No.608 of 2014 dead bodies of the deceased and she signed on the scene observation panchnama and rough sketch which are Exs.P-5 and P-6 respectively.
33. The evidence of PW-9 disclose that he acted as panch witness for the inquest panchnamas of the dead bodies of D-1 and D-2 which are Exs.P-7 and P-8 respectively. It is opined by the inquest panchayatdars that D-1 and D-2 were murdered.
34. On perusal of inquest reports i,e.,Exs.P-7 and P-8, it is evident that column No.15 of inquest panchnama disclose that Yadaiah, the husband of D-1 used to quarrel with D-1 often and on 28.09.2011, there was a quarrel between D-1 and D-3 and later found the house of the deceased locked and further on 01.10.2011 at 10 a.m., PW-1 found foul smell emitting out of the house and also saw house flies swarming in front of the house, which was reported to the Police and when the locks of the doors were broke open, they found the dead bodies of the D-1 and D-2 with injuries and as there was no trace of D-3 till 01.10.2011 and as such they suspected that D-3 intentionally murdered D-1 and D-2 and absconded.
35. Admittedly, the death of the deceased 1 and 2 is not a natural death. The evidence of the Doctor i.e. PW-10 clearly disclose that 16 AVR, J & GAC, J Crl.A.No.608 of 2014 she conducted autopsy over the dead bodies of D-1 and D-2 on 02.10.2011 after receiving the requisition from the Station House Officer, Rajendranagar. She found the following injuries over the dead body of deceased Geeta/D-1:-
"External injuries:
1. Cut injury 5 x 2 cms x muscle deep on the midline of forehead.
2. Cut injury 3 x 0.5 cms x muscle deep 1 cm outer to the injury No.1 on right side of forehead and eyebrow and right eye contused.
3. Cut injury 3 x 0.5 cms x eye lid deep on the left in surrounding contusion 6 x 4 cms.
4. Laserated wound 3x 1 cm x upper lip deep on midline of upper lip with upper incesor or teeth loss.
5. Cut injury 10 x 3 cms x sub cuteneous tissue deep on the front of the neck, transversely placed, which extending from 3 cms below right angle of mandible 5 cms, below chin and upto 3 cms, below the mid mandibler point of the left side of the neck, margins clean cut. All the above injuries are dark red and fresh, other superficiary injuries are could not be made out due to decomposition changes of the body.
6. Scalp contusion 10x 4 cms, on fronto parital area of reddish in colour on right temporalis musche contused.
7. Commuted fractures of frontal bone, fracture line extending into right anterior cranial fosa to the left middle cranial fosa, over a total length of 7 cms.
8. Brain liquidified and reddish pink in colour.
PW-10 testified that all the internal organs are softened, neck structures are softened, thyroid and cartilage are intact. Uterus 17 AVR, J & GAC, J Crl.A.No.608 of 2014 normal size and on cut section nothing is found. On cut section of stomach, empty no specific smell of mucosa softened.
36. Further, she found the following injuries on the dead body of the deceased No.2/Chandu:-
1. Contused abrasions 6x 4 cms, on frontal area of head, dark red and fresh.
2. Cut throat wound meshed in 12x 5 cms, on front of neck which extending from 2 cms below the right angle of mandible, 5 cms below chin, 2 cms below left angle mandible, transversely placed, underneath the cut injury, neck structures-skin, subcutaneous tissues, trachea, osephageus, thyroid and hyoid cartilages, blood vessels and muscles are cut off, margins are clinkered and angles are acute, dark reddish in colour.
3. Scalp contusions, 10 x 6 cms, on frontal and left temporal area of head, dark reddish in colour.
4. Both the middle cranial fossa and left cranial fossa of the base of the skull bones are fractured.
5. Brain liquidified and reddish pink in colour.
37. It is opined by PW-10 that the cause of the death of D-1 is due to head injury associated with head injuries and the cause of the death of D-2 is due to cut throat injury associated with head injury and Exs.P-9 and P-10 are post mortem reports of D-1 and D-2 respectively.
38. It is specifically deposed by PW-10 that all the injuries found over the dead bodies of the deceased persons are ante-mortem in 18 AVR, J & GAC, J Crl.A.No.608 of 2014 nature and the approximate time of death of the deceased persons would be 3 - 5 days prior to her conducting of postmortem examination i.e. on 02.10.2011 by 11:15 a.m.
39. Hence, it can be construed that the death of the deceased persons 1 and 2 is a homicide. As stated supra, there is no direct evidence against the appellants except the confession statement of A-
1. The prosecution has entirely relied on the recovery made by the Police pursuant to the confession of A-1.
40. PW-11 is the panch witness to the confession of A-1, for the inquest of D-3/Yadaiah, for the scene of offence of D-3 dead body, for recovery panchnama and for seizure report. His evidence disclosed that on 03.10.2011 he was called by the Police and when he reached the Police Station, he found A-1 along with the Police and that A-1 confessed his guilt to the Police.
41. Admittedly, the confession of the accused to the Police is hit by Section 25 of the Indian Evidence Act 1872 (for short 'the Act'). It is further testified by PW-11, that pursuant to the confession, A-1 had led them to the MRO office, produced the knife hidden under a 19 AVR, J & GAC, J Crl.A.No.608 of 2014 big stone which was seized by the Police i.e MO-6. The towel and shirt of A-1 are MO-7 and MO-8. Ex.P-11 is the admissible portion of confession panchnama of A-1. Ex.P-12 is the scene identification panchnama. Ex.P-13 is the rough sketch of the scene of offence from where the dead body of D-3 was recovered. Ex.P-14 is the seizure of articles from A-1. Ex.P-15 is inquest report of D-3.
42. PWs-12 and 14 are the panch witnesses to the confession of A- 2 and A-3 and for the seizure reports. The evidence of PW-12 disclosed that on 30.11.2011, he was called by the Police and when he reached the Police Station, he found A-2 and A-3 along with the Police and they confessed their guilt of committing the offence to the Police. Further, the Police have seized silver leg toe rings from A-2 and gold ear tops from A-3. MO-9 is the knife, MO-10 is the shirt which was seized under the seizure report Ex.P-17. Ex.P-16 is the admissible portion of confession panchnama of A-2. Ex.P-18 is the admissible portion of confession panchnama of A-3.
43. PW-14 also deposed as of PW-12. His evidence further disclose that Police seized MO-5 from A-2 and MO-4 from A-3 and MO-11 is an Axe and MO-12 is blood stain shirt of A-2. 20
AVR, J & GAC, J Crl.A.No.608 of 2014
44. PW-13 is the Doctor who conducted postmortem examination of the deceased K.Yadaiah/D-3. His evidence disclose that on 03.10.2011 at about 2:45 p.m. he conducted autopsy over the dead body of D-3 and found the following anti-mortem injuries:-
1. Laceration of 9 x 4 cms bone deep transverse present 3 cms above the right eyebrow on right frontal regions.
2. Contusion of 12 x 7 cms, present over the left parital region.
3. Multiple rib fractures present over the left side of the chest.
His evidence further disclosed that he preserved viscera of D-3 and sent the same for chemical analysis to the Forensic Laboratory and the cause of death of D-3 was due to head injury. Ex.P-20 is the postmortem report of D-3.
45. It is important to note that as per the confession of A-1 to A- 3, the testicles and penis of D-3 were cut with a knife. On perusal of Ex.P-15, the inquest report, it is evident that the body has no penis or testicles. Surprisingly, Ex.P-20, postmortem report does not disclose the said aspect of non-presence of testicles and penis over the dead body of D-3.
21
AVR, J & GAC, J Crl.A.No.608 of 2014
46. PW-15 is the Sub-Inspector of Police who received the phone call from an unknown person on 01.10.2011 at 2 p.m. and rushed to the spot along with the staff, broke open the door lock of the house of deceased and found the dead bodies of D-1 and D-2 and further received complaint from PW-1 and registered the case in Crime No.860 of 2011 under Section 302 of IPC and issued FIRs to all and the original FIR is Ex.P-23.
47. PW-16 is the Doctor who gave opinion to the Inspector of Police as to the possibility of sexual violation against D-1 which is Ex.P-24. Ex.P-24 reveals that the dead body of D-1 was recovered in a highly decomposed state and it is also opined by PW-16 that the possibility of sexual violation cannot be ruled out unless and otherwise proved contrary. It is relevant to mention that PW-11 gave opinion basing on the PM report as well as inquest report of the deceased No.1, but he has not physically seen the dead body of D-1. It is important to note that the Police have sought the opinion of PW- 16 basing on the alleged confession of A-1.
48. PW-17 is the head constable-CID of dog squad. His evidence disclose that he proceeded to the scene of offence (house of the 22 AVR, J & GAC, J Crl.A.No.608 of 2014 deceased) with a dog and found two dead bodies. The dog smelled the dead bodies and the surroundings and proceeded to the bathroom behind the house and from there, they went to MRO office and came back to the house of the deceased and stood in front of the house of the deceased. Further, PW-17 added that if culprits left the place on any vehicle, the trackered dog cannot trace out.
49. The evidence of PW-16 and PW-17 are in no way helpful for the prosecution to prove the guilt of the accused.
50. PW-18 is the Inspector of Police, Rajendranagar. His evidence disclose that he received information from PW-15 about the dead bodies of D-1 and D-2 and also with regard to receiving of complaint report from PW-1. He testified that he proceeded to the scene of offence and contacted CID for dog squad, recorded the statements of the witnesses, prepared rough sketch of scene of offence, forwarded the dead bodies of D-1 and D-2 to the Government Hospital, conducted inquest over the dead body of the deceased and later, forwarded them for postmortem examination. MOs-15 to 19 are the clothes belonging to D-1 and D-2 respectively. 23
AVR, J & GAC, J Crl.A.No.608 of 2014
51. It is specifically deposed by PW-18 that on 03.10.2011, he apprehended A-1 who was trying to sell the stolen property and on interrogation, A-1 confessed his guilt of committing murders of D-1 to D-3 along with A-2 and A-3 and pursuant to the confession, he recovered the dead body of D-3 from the pit behind the MRO office and also recovered the crime weapons including material objects and further also apprehended A-2 and A-3 and also recorded their confession statement. His evidence further disclose that he produced the accused before the Court for judicial remand, got the opinion from PW-16 as to the sexual assault against D-1 and after receiving the medical reports and FSL reports, he laid charge sheet against all the accused for the aforesaid charges.
52. PW-19 is the Sub-Inspector of Police who have apprehended A-1 on 03.10.2011 and brought him to the Police Station, who was further interrogated by PW-18.
53. On perusal of the entire evidence on record, there is no iota of evidence on record to prove that the appellants have shifted the dead body of D-3 from the house of the deceased to the drain pit which is behind the MRO office in order to screened away the evidence and 24 AVR, J & GAC, J Crl.A.No.608 of 2014 therefore, it can be construed that the trial Court has erred in convicting the appellants for the offence punishable under Section 201 of IPC, which is liable to be set aside.
54. Further, there is no direct eye witness in this case and the case of the prosecution is based on the circumstantial evidence. Admittedly, the evidence of PWs.2 to 7 is a hearsay evidence. PWs- 8 and 9 are panch witnesses to the scene of offence and inquest of D-1 and D-2. The evidence of PWs-2 to 9 clearly disclose that they all suspected that D-3 might have committed the murders of D-1 and D-2. Moreover, the Police have registered a case against D-3/Yadaiah basing on the report of PW-1.
55. As already stated supra, except the confession statements of the appellants there is no other material on record to prove that A-1 to A-3 have committed the murders of D-1 to D-3. The prosecution has relied on the recoveries alleged to have been made from A-1 to A-3 i.e., the crime weapons including the ornaments of D-1 pursuant to the confession of A-1.
25
AVR, J & GAC, J Crl.A.No.608 of 2014
56. Surprisingly, the Police have not conducted test identification parade of the property in order to connect the crime with that of the accused. It is the case of the prosecution that the gold ornaments of the deceased are recovered from A-1 to A-3 basing on their confessions. The 161 statements of blood relatives of the deceased such as mother, sister (PWs-2 and 3) do not disclose that ornaments of the deceased were lost and murders were committed for gain of property.
57. Further more, Rule 35 of Criminal Rules of Practice envisages as under:-
"1. Identification parades of properties shall be held in the court, the Magistrate where the properties are lodges,
2. Each item of the property shall be put up separately for the parade. It shall be mixed up with four or similar objects.
3. Before calling upon the witnesses to identify the property, he shall be asked to state identification marks of his property. Witnesses shall be called in one after the other and on leaving shall not be allowed to communicate, with the witnesses not yet called."26
AVR, J & GAC, J Crl.A.No.608 of 2014
58. But the said Rule was not followed in the present case as to the identification of the properties of the deceased No.1 which are alleged to be recovered from A-1 to A-3. Hence, it can be construed that the prosecution has miserably failed to connect the material objects which are alleged to be seized from the appellants with that of the deceased ornaments covered under MOs.2 to 5.
59. It is also relevant to mention at this juncture, that LW-13, S.Ashok Kumar, who is the owner of the jewelry shop of Sri Krishna Money Lender and Pawn Broker is cited as witness in the chargesheet who alleged to have received MO-2, silver leg kadas on mortgage from the appellants but he was not examined before the Court for the best reasons known to the prosecution. In a case of circumstantial evidence, all the events are to be linked so as to form a chain of complete ring. The non-examination of LW-13, S.Ashok Kumar is a fatal to the case of the prosecution as it the most important evidence to connect the accused with that of the crime.
60. The Police have not filed any charge sheet against the accused for the offence punishable under Section 404 of IPC. Admittedly, it is the case of the prosecution that after committing rape on D-1, the 27 AVR, J & GAC, J Crl.A.No.608 of 2014 accused have murdered D-1 and committed theft of the property from the dead body of D-1.
61. Section 404 of the Indian Penal Code reads as under:-
"Dishonest misappropriation of property possessed by deceased person at the time of his death.--Whoever dishonestly misappropriates or converts to his own use property, knowing that such property was in the possession of a deceased person at the time of that person's decease, and has not since been in the possession of any person legally entitled to such possession, shall be punished with imprisonment of either description for a term which may extend to three years, and shall also be liable to fine; and if the offender at the time of such person's decease was employed by him as a clerk or servant, the imprisonment may extend to seven years. Illustration Z dies in possession of furniture and money. His servant A, before the money comes into the possession of any person entitled to such possession, dishonestly misappropriates it. A has commit- ted the offence defined in this section".
62. It is also relevant to mention that a charge is framed under Section 379 of IPC against A-1 to A-3 for the punishment specified under Section 378 of IPC. Section 378 of IPC reads as follows:-
"Theft.--Whoever, intending to take dishonestly any moveable property out of the possession of any person 28 AVR, J & GAC, J Crl.A.No.608 of 2014 without that person's consent, moves that property in order to such taking, is said to commit theft".
63. As already stated supra, the charge under Section 379 of IPC can only be applicable if any movable property was taken from the possession of the person without his/her consent. But it is the case of the prosecution that A-1 to A-3 have misappropriated the gold ornaments from D-1, after her death. Therefore, there cannot be any charge against A-1 to A-3 for the offence punishable under Section 379 of IPC. The trial Court ought to have framed a charge against A- 1 to A-3 for the offence punishable under Section 404 of IPC instead of Section 379 of IPC. Therefore, the conviction and sentence imposed against appellants under Section 379 of IPC is liable to be set aside.
64. Initially, the case was registered against D-3. It is the case of the prosecution that A-1 confessed about committing the murders of D-1 to D-3. Neither the charge sheet nor the evidence of PW-18 disclose about altered FIR of Alteration Memo filed against A-1 to A-3.
29
AVR, J & GAC, J Crl.A.No.608 of 2014
65. In State of U.P. v. Dr.Ravindra Prakash Mittal1, the Apex Court held as under :
"The essential ingredients to prove guilt of an accused person by circumstantial evidence are: (1) The circumstances from which the conclusion is drawn should be fully proved; (2) the circumstances should be conclusive in nature; (3) all the facts so established should be consistent only with the hypothesis of guilt and inconsistent with innocence; (4) the circumstances should, to a moral certainty, exclude the possibility of guilt of any person other than the accused.
.....As pointed out supra, there is no direct evidence to connect the respondent with this offence of murder and the prosecution entirely rests its case only on circumstantial evidence. There is a series of decisions of this Court so eloquently and ardently propounding the cardinal principle to be followed in cases in which the evidence is purely of circumstantial nature. We think, it is not necessary to recapitulate all those decisions except stating that the essential ingredients to prove guilt of an accused person by circumstantial evidence are:
(1) The circumstances from which the
conclusion is drawn should be fully proved;
(2) the circumstances should be conclusive in
nature;
(3) all the facts so established should be
consistent only with the huypothesis of
guilt and inconsistent with innocence;
(4) the circumstances should, to a moral
certainty, exclude the possibility of guilt of any person other than the accused.1
(1992) 3 SCC 300 30 AVR, J & GAC, J Crl.A.No.608 of 2014
66. The above proposition squarely apply to the present facts and circumstances of the case. The circumstantial evidence must always be direct, i.e., the facts from which the existence of fact in issue is to be inferred must be proved by direct evidence.
67. Further, in the present case, except the confession statements of A-1 to A-3, there is no other evidence on record and the prosecution has miserably failed to connect the crime with that of the accused basing on the recoveries made by them under Section 27 of the Indian Evidence Act.
68. Basing on the evidence on record, it can be construed that the prosecution has miserably failed to prove that the appellants have committed the murders of D-1 to D-3 for the offence punishable under Sections 302 of IPC or of Section 379 and 201 of IPC as discussed supra. The cardinal principles of criminal law is that "1. The prosecution has to prove the guilt of the accused beyond reasonable doubt.
2. The accused shall be deemed as innocent till the guilt is proved."
69. In the absence of proper oral and documentary evidence, the accused cannot be held guilty for the offences basing on the surmises 31 AVR, J & GAC, J Crl.A.No.608 of 2014 and premises. On perusal of the judgment of the trial Court, it is evident that burden was shifted on the accused and the finding of the trial Court is that the accused have failed to explain their innocence when they are examined under Section 313 of Cr.P.C. In a criminal case, the burden is always on the prosecution to prove the guilt of the accused, except for the offences which are taken under Chapter IV General Exceptions under Sections 76 to 106 of IPC.
70. In the present case, the appellants have not taken any plea under Sections 76 to 106 of IPC and therefore, the trial Court erred in giving a finding that the accused failed to prove their innocence. Further, the chain of events is not connected and there are missing links. Hence, the conviction of the trial Court is not sustainable.
71. Accordingly, the appeal is allowed setting aside the judgment of the trial Court in S.C.No.577 of 2012 dated 06.06.2014 on the file of III Additional District and Sessions Judge, Ranga Reddy. The appellants are acquitted of the offences punishable under Sections 302, 379 and 201 r/w Section 34 of IPC. They shall be released forthwith, if not required in any other crime. The bail bonds of appellants shall stand cancelled.
32
AVR, J & GAC, J Crl.A.No.608 of 2014 Pending miscellaneous applications, if any, shall stand closed.
_______________________________ A. VENKATESHWARA REDDY, J ________________________________ G.ANUPAMA CHAKRAVARTHY, J Date: 29.10.2022 Note:
Judgment be forthwith communicated to the Superintendent, of Jail concerned.
(B/o) dv Issue CC today.