Allahabad High Court
State Of U.P. vs Janki Prasad And Others on 18 November, 2019
Bench: Vipin Sinha, Umesh Kumar
HIGH COURT OF JUDICATURE AT ALLAHABAD Court No. - 51 Case :- GOVERNMENT APPEAL No. - 309 of 2006 Appellant :- State of U.P. Respondent :- Janki Prasad And Others Counsel for Appellant :- Govt. Advocate Hon'ble Vipin Sinha,J.
Hon'ble Umesh Kumar,J.
Heard learned AGA on the application seeking leave to appeal against the judgment and order dated 15.09.2005 in Sessions Trial Nos. 288 of 1999 and 612 of 2001 by means of which all the accused persons have been acquitted for the offence punishable under sections 498A and 304 B IPC.
Learned A.G.A. has strongly pressed the application with the contention that the prosecution evidence has not been appreciated by the court concerned in its correct perspective. He has submitted that the finding of acquittal recorded by learned trial judge is against the evidence on record. He next submitted that the learned trial judge has committed a patent error of law and ignored the material evidence on record while holding that the prosecution had failed to prove the charge against the accused respondents beyond the reasonable doubt.
We have perused the impugned judgment, perusal of which shows that the concerned court has recorded categorical findings after perusing the entire evidence on record.
The Court while acquitting the accused respondent has given categorical findings, some of which are to the following effect;
उपरोक्त सूचना के आधार पर दिनांक 4.3.99 ई० समय 10.00AM बजे थाना- डेरापुर, कानपुर देहात में प्रथम सूचना रिपोर्ट दर्ज की गयी तथा थाने में अपराध दर्ज होने के उपरान्त घटना के सम्बन्ध में विवेचना की गयी तथा विवेचनोपरान्त अभियुक्तगण जानकी प्रसाद, वीर सिंह व महिपाल के विरुद्ध धारा-498ए, 304बी भा०दं०सं० व अभियुक्ता रामवती के विरुद्ध भी उपरोक्त धाराओं में पृथक से आरोप पत्र न्यायालय में प्रेषित किया गया। तत्पश्चात न्यायालय द्वारा दिनांक 22.6.2001 ई० को अभियुक्तगण श्रीमती कान्ती, ऊषा, रानी देवी व देवराज को धारा-498ए व 304 बी भा०दं०सं० के अपराध में तलब किया गया।
सत्र न्यायालय में अभियुक्तगण उपस्थित हुये। अभियुक्तगण जानकी प्रसाद महिपाल व वीर सिंह के विरूद्ध धारा-498ए व 304 बी भा०दं०सं० का आरोप पृथक तथा अभियुक्तगण श्रीमती कान्ती, ऊषा, रानी देवी व देवराज तथा अभियुक्ता रामवती के विरूद्ध धारा-498ए व 304 बी भा०दं०सं० का आरोप पृथक-पृथक विरचित किया गया। अभियुक्तगण ने उक्त आरोपो से इन्कार किया तथा परीक्षण की माँग की।
अभियुक्तगण के विरुद्ध आरोप संदेह से परे साबित करने के लिये अभियोजन पक्ष द्वारा जो साक्षी परीक्षित कराये गये है उनमें पी०डब्लू०-1 ईश्वरी प्रसाद वादी मुकदमा तथा मृतका का पिता है। इस साक्षी ने अपनी साक्ष्य में प्रदर्श क-1 साबित किया है।
अभियोजन साक्ष्य के उपरान्त अभियुक्तगण का बयान अन्तर्गत धारा-313 दं०प्र०सं० के तहत अंकित किया गया जिसमें अभियुक्तगण द्वारा मृतक श्रीमती गंगावती की शादी 20.5.95 ई० को महिपाल के साथ होने को गलत बताया है तथा घटना की सूचना मृतका के घर भिजवाया जाना कहा है। अभियुक्तगण द्वारा किसी भी प्रकार की दहेज की मांग को लेकर मृतका को प्रताड़ित किये जाने से इंकार किया गया है। अभियुक्त जानकी प्रसाद द्वारा यह कहा गया है कि घटना वाले दिन मृतका के पेट में गम्भीर दर्द हुआ जिसके इलाज के लिये ले जा रहे थे रास्ते में मौत हो गई। इसके अलावा शेष अभियुक्तगण द्वारा घर में घटना वाले दिन न होने की बात कही गयी है।
यहाँ पर अपनी मुख्य पृच्छा में पी०डब्लू०-1 ने यह तथ्य कहीं उदृत नहीं किया है कि मृतका की मृत्यु के तत्काल पूर्व अभियुक्तगण द्वारा मृतका को प्रताड़ित किया गया था अथवा उसे मारा पीटा गया था अथवा क्रूरता बरती गयी। उसकी मुख्य पृच्छा में ही मृत्यु तत्काल पूर्व तक की प्रताड़ना या क्रूरता का तत्व विद्यमान नहीं है।
अपनी प्रति पृच्छा में उक्त साक्षी पी०डब्लू०-1 ने यह बताया है कि जानकी प्रसाद की लड़कियाँ तीन है, सबसे बड़ी लड़की कान्ती है। महिपाल की शादी से पूर्व कान्ती की शादी हो चुकी थी। कान्ती से छोटी ऊषा है उसकी शादी कहाँ हुई नहीं मालूम इसकी शादी भी महिपाल की शादी से पहले हो चुकी थी। तीसरी रानी थी, इसकी शादी भी महिपाल की शादी से पहले हो चुकी थी। सभी लड़कियाँ अपने ससुराल में ही रहती है। यहाँ पर उल्लेखनीय है कि अभियुक्त जानकी प्रसाद की तीनों लड़कियाँ भी अभियुक्ता है, जिनकी शादी स्वयं वादी के कथानुसार उसकी पुत्री के पति महिपाल की शादी के पूर्व ही हो चुकी थी। यदि तीनों लड़कियाँ अपने ससुराल में रहती थी तो इनके द्वारा मृतका को प्रताड़ित करने अथवा उसके प्रति क्रूरता बरतने का कोई प्रश्न नहीं उठता है।
मैंने थाने में कभी शिकायत मारपीट व मांग की नहीं की। इस प्रकार पी०डब्लू०-1 ने मात्र यह तथ्य बताया है कि मारपीट बराबर चलती रही, किन्तु स्वयं उसकी साक्ष्य में मारपीट या दहेज माँगने की शिकायत थाने में नहीं करने की बात कही गयी है। मारपीट की कोई विशिष्ट तथ्य या कोई तिथि या विशिष्ट घटना का उल्लेख उक्त साक्षी ने नहीं किया है। साथ ही सम्बन्धित थाने में अथवा किसी फोरम पर इस तथ्य की शिकायत वादी ने नहीं की है कि उसकी पुत्री के साथ अभियुक्तगण द्वारा दहेज की माँग के व मारपीट की घटना हो रही है अत एवं ऐसी दशा में उक्त प्रताड़ना या क्रूरता साबित नहीं होती। आगे अपनी प्रति पृच्छा में पी०डब्लू०- 1 ने यह भी बताया है कि लड़की की मौत की खबर सुनकर मैं लड़की की ससुराल गया था, इन्द्रपाल व चन्द्रपाल भी गये थे। जब मैं आया तो लड़की के पीठ में चोट थी, चोट जो मैने देखी थी रिपोर्ट में लिखा दी थी। किन्तु इस तथ्य के विपरीत अभियोजन पक्ष द्वारा ही परीक्षित कराये गये चिकित्सा विशेषज्ञ ने वहैसियत पी०डब्लू०- 3 अपना साक्ष्य उपस्थित किया है। आपने मृतका के शव का पोस्ट मार्टम किया है। जिसने अपनी आख्या में स्पष्ट उल्लेख किया है कि मृतका के शरीर पर मृत्यु पूर्व कोई चोट विद्यमान नहीं थी, इसे उक्त चिकित्सक ने वहैसियत पी०डब्लू०- 3 साबित भी किया है। साथ ही प्रथम सूचना रिपोर्ट में भी उपरोक्त चोटों का कोई विशेष उल्लेख नहीं है। अतएवं यहाँ पर पी०डब्लू०- 1 का साक्ष्य स्वयं में ही खण्डित हो जाता है। इसी क्रम में पी०डब्लू०- 1 ने यह भी बताया है कि मैंने लड़की की चोटों के बावत रिपोर्ट लिखाते समय दरोगा जी को बतायी थी यदि नहीं लिखी है तो वजह नहीं बता सकता। किन्तु प्रथम सूचना रिपोर्ट स्वयं वादी ने ही तहरीर कराकर थाने में दी है जैसा की पत्रावली के परिशीलन से विदित होता है, अतः यहाँ पर वादी का कथन महत्वहीन हो जाता है।
इसके विपरीत उक्त सी०ओ० विवेचनाधिकारी ने बहैसियत पी०डब्लू०- 8 अपना साक्ष्य उपस्थित किया है जिसमें उसने स्पष्ट रुप से बताया है कि मृतका की चोटों के बारे में वादी ने कुछ नहीं बताया था। अतएवं यहाँ पर पुनः पी०डब्लू०- 1 का साक्ष्य प्रताड़ना या क्रूरता के तथ्य को साबित करने वाला नहीं पाया जाता है।
मेरी लड़की बताती थी कि मारते पीटते थे तब गांव वाले इकट्ठटटा हो जाते थे एवं बीच बचाव करते थे वह बचाने वालों के नाम नहीं बताती थी क्योंकि वह किसी का नाम नहीं जानती थी। यहाँ पर पी०डब्लू०- 1 ने किसी विशेष तिथि या घटना के मारने पीटने के बाबत उल्लेख नहीं किया है साथ ही कोई ऐसा साक्षी उपस्थित नहीं हुआ है जो कि अभियुक्तगण द्वारा मृतका को मारने पीटने अथवा प्रताड़ित करने के बाबत इस तथ्य को बता सके। यदि मृतका को प्रताड़ित किया जाता था और उसकी सूचना वादी को प्राप्त होती थी तो इसके बावजूद भी वादी उसकी शिकायत सम्बन्धित व्यक्तियों या फोरम में नहीं करता था, आदि ऐसे तथ्य हैं जो कि उक्त कथन को संदिग्ध बना देते हैं। अर्थात इस साक्षी के साक्ष्य प्रताड़ना या क्रूरता का तथ्य सन्देह से परे साबित नहीं हो पाता है।
अभियुक्तगण द्वारा मृतका के प्रति मृत्यु के तत्काल पूर्व तक क्रूरता अथवा प्रताड़ना बरती गयी थी। इस तथ्य को स्वयं पी०डल्बू०-1 ने अपनी साक्ष्य में साबित नहीं कर पाया है। स्वयं पी०डल्बू०-1 के कथानुसार ही प्रश्नगत मामले में मृतका की नन्दो अभियुक्तागण की शादी मृतका की शादी के पूर्व हो चुकी थी और वे अपनी ससुराल में वह रहती थी। अतः उक्त लड़कियों द्वारा मृत्यु के तत्काल पूर्व तक मृतका को प्रताड़ित करना दहेज मांगना अथवा उसके प्रति क्रूरता बरतने का कोई प्रश्न ही नहीं उठता।
अतएवं इस प्रकार स्वयं वादी मुकदमा ने जो साक्ष्य प्रस्तुत किया है उसके सम्पूर्ण विश्लेषण से यह निष्कर्ष प्राप्त होता है कि मृतका को मृत्यु के तत्काल पूर्व तक कोई प्रताड़ना या क्रूरता, अभियुक्तगण द्वारा नहीं बरती गयी। इस क्रम में अभियोजन पक्ष ने अन्य साक्षी पी०डल्बू०-2 श्रीमती गलावती को परीक्षित कराया है जो कि मृतका की माँ है।
यहाँ पर मुख्य पृच्छा में कथन के विश्लेषण से यह परिलच्छित होता है कि मृतका को किसने-किसने अथवा किस रुप में उसे प्रताड़ित किया गया या उसके प्रति क्रूरता बरती गयी, इस बाबत कोई तथ्य नहीं है। यहाँ पर यह तथ्य भी उल्लेखनीय है कि जिस व्यक्ति पी०डल्बू०-1 के रिस्तेदार का लड़का जयप्रकाश ने मृत्यु का सूचना पी०डल्बू०-1 व उसके परिवार को दी थी उसे साक्ष्य में परीक्षित नहीं कराया गया है। अतएवं यहाँ पर लड़की की मृत्यु पूर्व की सही स्थिति का आंकलन ऐसी क्रूरता या प्रताड़ना के बाबत नहीं हो पायी है। पी०डल्बू०-2 की मुख्य पृच्छा में आये कथनों से यह तथ्य भी परिलच्छित होता है कि मृतका के प्रति क्रूरता या प्रताड़ना की कोई शिकायत कभी भी किसी स्थान पर नहीं की गयी है।
यहाँ पर पी०डल्बू०-2 का यह कथन की वह दामाद से प्रेम करती थी यह दर्शित करता है कि दोनो परिवारों के मध्य व्यवहार प्रेम पूर्वक था। अतएवं ऐसी दशा में दामाद अभियुक्त मृतका का पति या उसके परिवार द्वारा मृतका को प्रताड़ित किये जाने या उसके प्रति क्रूरता बरते जाने के तथ्य का खंण्डन हो जाता है।
आगे अपनी प्रति पृच्छा में पी०डल्बू०-2 ने यह बताया है कि ज्यों ही शादी हुयी त्यों ही मोटर साइकिल व जंजीर की मांग शुरु कर दी, शादी में इसी वजह से वाद विवाद हुआ था एवं मेरी लड़की को विदा करा कर नहीं ले जा रहे थे, बाद में विदा कराकर ले गये थे। यहाँ पर पी०डल्बू०-2 का साक्ष्य स्वयं पी०डल्बू०-1 के साक्ष्य से अंतर्विरोधी है। जैसे पी०डल्बू०-1 ने बताया है कि दहेज की मांगे शादी में नहीं बल्कि बाद में शुरु हुयी थी जबकि पी०डल्बू०-2 के अनुसार शादी में ही मोटर साइकिल व जंजीर की मांग शुरु हो गयी थी। एतएवं पी०डल्बू०-1 के कथन से स्वयं पी०डल्बू०-2 ने यह बताया है कि मेरी लड़की ने बताया था कि मुझे मारते पीटते है एवं जब मारचुकते थे तब मारना बन्द कर देते थे। आस पास के लोग कोई बीच बचाव करने नहीं आते थे। मैंने यह सब बाते सी०ओ० साहब को बतायी थी अगर नहीं लिखा है तो मैं इसकी वजह नहीं बता सकती। मैंने लड़की के मारने पीटने की शिकायत कबी थाने या लहुवापुर के प्रधान आदि से कहीं नहीं की थी।
मेरा लड़का चन्द्रशेखर पढ़ा लिखा है। चन्द्रशेखर ने भी कभी कोई शिकायत पत्र किसी पुलिस अधिकारी या किसी और को नहीं दिया था। पी०डल्बू०-2 के इस साक्ष्य का खण्डन पी०डल्बू०-1 के साक्ष्य में आये कथन से हो जाता है जिसमें यह बताया है कि जब लड़की को उसके ससुराल वाले मारते पीटते थे तो गांव के लोग बीच बचाव करने आते थे जबकि पी०डल्बू०-2 का कथन है कि आस पास के लोग बीच बचाव करने नहीं आते थे साथ ही उक्त मार पीट की शिकायत पी०डल्बू०-2 द्वारा अथवा उसके पढ़े लिखे पुत्र द्वारा कहीं नहीं की गयी। अतएवं इस आधार पर मृतका को अभियुक्तगण द्वारा प्रताड़ित करने या क्रूरता बरतने का तथ्य संदेह से परे साबित नहीं होता है।
इस प्रकार पी०डल्बू०-2 के समग्र साक्ष्य के परिशीलन से विदित होता है की पी०डल्बू०-2 का साक्ष्य पी०डल्बू०-1 के साक्ष्य से अंतर्विरोधी है। पी०डल्बू०-1 की साक्ष्य से मृतका के मृत्यु के ठीक पूर्व अभियुक्तगण द्वारा प्रताड़ित करने अथवा उसके प्रति क्रूरता बरतने का तथ्य संदेह से परे साबित नहीं हो पाया है।
पी०डल्बू०-2 के साक्ष्य से यह परिलक्षीत होता है कि वह मृतका के पति दामाद से प्रेम करती थी जिससे परिलच्छित होता है कि दोनो परिवारों में प्रेम भाव था कटूता नहीं थी। पी०डल्बू०-2 के साक्ष्य के अनुसार उसके पुत्र पढ़ा लिखा है किन्तु उसने भी मारपीट या क्रूरता की शिकायत किसी संस्था या फोरम में नहीं की है। चिकित्सक ने भी मृतका के शरीर पर चोटो का कोई निशान नहीं पाया है।
पी०डल्बू०-3 ने प्रदर्श क-2 पोस्ट मार्टम आख्या साबित किया है जिसमें उन्होंने उल्लिखित किया है कि मृतका के शरीर पर मृत्यु के पूर्व कोई चोट विद्यमान नहीं थी। इस तथ्य का उक्त साक्षी ने बहैसियत पी०डल्बू०-3 न्यायालय में साबित किया है।
पी०डल्बू०-3 के उक्त साक्ष्य से यह तथ्य स्पष्ट रुप से परीलच्छित होता है कि मृत्यु के तत्काल पूर्व तक मृतका को किसी प्रकार की प्रताड़ना शारीरिक क्षति, क्रूरता या मारपीट अभियुक्तगण द्वारा नहीं की गयी। अतएवं यहां पर इस साक्ष्य से अभियोजन कथानक खंडित होता है।
अभियोजन पक्ष द्वारा परीक्षित कराये गये अन्य साक्षी पी०डल्बू०-4, 5, 6, 7 व 8 विवेचना अधिकारी व चिक एफ०आई०आर० लेखक है जिन्होंने समय समय पर विवेचना का कार्य किया है एवं पी०डल्बू०-4 ने अभियुक्त जानकी प्रसाद व वीर सिंह के विरुद्ध आरोप पत्र दाखिल किया है। पी०डल्बू०-5 ने अभियुक्ता रामवती के विरूद्ध आरोप पत्र प्रेषित किया है तथा पी०डल्बू०-8 ने महिपाल के विरूद्ध आरोप पत्र प्रेषित किया है।
शेष अभियुक्तगण ऊषा, रानी, कान्ती व देवराज के विरुद्ध उक्त समस्त विवेचना अधिकारियों द्वारा कोई आरोप पत्र दाखिल नहीं किया गया, बल्कि न्यायालय द्वारा वादी मुकदमा के आवेदन पर उक्त अभियुक्तगण को परीक्षण हेतु तलब किया गया। इन साक्षियों में पी०डल्बू०-8 ने अपनी साक्ष्य में स्पष्ट रुप से यह कहा है कि वादी मुकदमा ने मृतका की चोटो के बारे में अपने बयान में उसे कुछ नहीं बताया इस प्रकार विवेचना अधिकारी का साक्ष्य भी मृतका के मृत्यु पूर्व पहुंचायी गयी चोटों के बाबत अभियोजन कथानक का समर्थन नहीं करता है।
इस प्रकार अभियोजन पक्ष द्वारा उपस्थित कराये गये समस्त साक्ष्यों के परिशीलन से यह तथ्य स्पष्ट रुप से परीलच्छित होता है कि मृतका की मृत्यु के ठीक पहले तक मृतका को अभियुक्तगण द्वारा कोई क्रूरता या प्रताड़ना नहीं दी जाती रही। अर्थात मृत्यु के तत्काल पूर्व तक अभियुक्तगण द्वारा कोई ऐसी शारीरिक क्षति, प्रताड़ना या मारपीट या क्रूरता नहीं बरती गयी।
यहाँ पर पी०डब्लू०-2 द्वारा भी दहेज की अभियुक्तगण द्वारा मांग किये जाने अथवा दहेज के लिये अभियुक्तगण द्वारा प्रताड़ित किये जाने के बाबत, कहीं भी कोई लिखित या मौखिक शिकायत किसी स्तर पर या किसी संस्था में नहीं की गयी। इसी क्रम में यह तथ्य भी उल्लेखनीय है कि उक्त पी०डब्लू०-1 मृतका के पिता व पी०डब्लू०-2 मृतका की माँ के अतिरिक्त अन्य कोई भी साक्षी मृतका के मायके या उसकी ससुराल का परीक्षित नहीं कराया गया है जिससे कि उक्त दहेज की माँग के तथ्य का समर्थन हो सके। इसी क्रम में यह तथ्य भी उल्लेखनीय है कि जिस व्यक्ति ने पी०डब्लू०-2 के रिश्तेदार के लड़के जयप्रकाश ने मृतका की मृत्यु की सूचना पी०डब्लू०-2 के परिवार वालों को दी उसे भी साक्ष्य में परीक्षित नहीं कराया गया है। इस प्रकार पी०डब्लू०-1 व पी०डब्लू०-2 के साक्ष्य के विश्लेषण से यह स्पष्ट होता है कि उक्त साक्ष्यों द्वारा, यह तथ्य संदेह से परे, साबित नहीं होता है कि अभियुक्तगण द्वारा मृतका के प्रति क्रूरता या प्रताड़ना दहेज की मांग के कारण बरती गयी है।
इस प्रकार उपरोक्त साक्ष्यों के विश्लेषण से यह तथ्य साबित होता है कि धारा-113 बी भारतीय साक्ष्य अधिनियम की उपधारणा उत्पन्न होने के लिये विहित उक्त तीनो शर्तों को संदेह से परे, अभियोजन पक्ष द्वारा साबित नहीं किया जा सका है। अर्थात धारा-304 बी भा०दं०सं० के अधीन अभियोजन पक्ष पर यह प्रारम्भिक भार था कि वह उक्त तीनों तथ्यों को सर्वप्रथम संदेह से परे साबित करे किन्तु ऊपर की चर्चा में उल्लिखित किया जा चुका है कि उक्त तीनो शर्तों को अभियोजन पक्ष संदेह से परे साबित नहीं कर पाया है। अतएवं ऐसी दशा में धारा-113 बी भारतीय साक्ष्य अधिनियम के अधीन मृतका की मृत्यु के बाबत उपधारणा, प्रश्नगत मामले में, उत्पन्न नहीं हो पाती है।
इसी संदर्भ में अभियोजन पक्ष द्वारा विसरा रिपोर्ट प्रदर्श क-16 उपस्थित कराया गया है। उक्त विसरा रिपोर्ट के परीक्षण परिणाम में यह तथ्य आया है कि विसरा के भागो में अल्युमिनियम फास्फाइड विष पाया गया। उक्त विष मृतका की विसरा में पाये जाने को अभियोजन पक्ष द्वारा दहेज हत्या की उपधारणा उत्पन्न होने पर बल दिया गया है। किन्तु इस सन्दर्भ में जैसा कि ऊपर साक्ष्य में यह स्पष्ट हुआ है कि अभियोजन पक्ष द्वारा परीक्षित कराये गये किसी भी मौखिक साक्षी ने इस तथ्य पर अपना साक्ष्य उपस्थित नहीं किया है कि उक्त अल्युमिनियम फास्फाइड विष, किस प्रकार मृतका द्वारा ग्रहण किया गया अथवा ग्रहण कराया गया।
इस प्रकार उपरोक्त समक्ष तथ्यों, साक्ष्यों एवं मान्य निर्णयों की विधि अनुरुप विश्लेषण के उपरान्त यह तथ्य साबित होता है कि धारा- 304 बी व भा०दं०सं० के आवश्यक तत्वों, जिनको साबित करने का भार अभियोजन पक्ष पर था, अभियोजन पक्ष आवश्यक तत्थों को संदेह से परे साबित नहीं कर पाया है जिस कारण धारा-113 बी भारतीय साक्ष्य अधिनियम के अन्तर्गत उपधारणा उत्पन्न नहीं हो पायी है। इस प्रकार धारा-498 ए भा०दं०सं० के परिपेक्ष में भी यह तथ्य स्पष्ट है कि अभियोजन पक्ष अभियुक्तगण जानकी प्रसाद, वीर सिंह, देवराज सिंह, महिपाल सिंह, रामवती, ऊषा, कान्ती व रानी के विरुद्ध आरोपो को संदेह से परे साबित करने में सफल नहीं रहा है।
अतएवं इस प्रकार उपरोक्त अपराध अन्तर्गत धारा-304 बी व 498ए भा०दं०सं० के आरोप से आरोपित समस्त अभियुक्तगण, के विरुद्ध उक्त आरोपो को संदेह से परे साबित करने में अभियोजन पक्ष सफल नहीं रहा है। अतएवं ऐसी दशा अभियुक्तगण उपरोक्त को मु०अ०सं०-35/99 धारा-498ए व 304बी भा०दं०सं० में दोष सिद्ध ठहराया जाना उचित नहीं पाया जाता है। इस प्रकार अभियुक्तगण जानकी प्रसाद, वीर सिंह, देवराज सिहं, महिपाल सिंह, रामवती, ऊषा, कान्ती व रानी उपरोक्त आरोप में संदेह का लाभ देते हुये दोष मुक्त किये जाने योग्य है।
As regards the exercise of the powers of the appellate court, the Supreme Court in Sanmwat Singh vs. State of Rajasthan reported in 1961 SC 715 has laid down three broad principles:
(I) Appellate Court has full powers to review the evidence upon which the order of acquittal is found it.
(ii) The Principles laid down by the judicial committee of the privy council in Sheo Swaroop vs. King Emperor (AIR 1934 PC) page 227 afford a correct guide for the appellate court approach to a case in disposing of such an appeal. These principles require that the appellate court should give proper weight and consideration to such matters as, the view of the trial Judge as to credibility of the witnesses, the presumption of innocence in favour of the accused, the right of the accused to the benefit of doubt, and the slowness of an appellate court in disturbing the findings of fact arrived at by a Judge who had the advantage of seeing the witnesses. These matters and guidelines are the "Rules and Principles" in the administration of justice.
(iii) The appellate court in coming to its conclusion should not only consider every matter on record having a bearing on the question of fact and the reasons given by the court below in support of its order of acquittal, but should also express those reasons to hold that the acquittal was not justified; Damodar Prasad Chandrika Prasad vs. State of Maharashtra 1972 (1) SCC 107.
It follows as a corollary from the above, that if two views of the evidence are reasonably possible, one supporting an acquittal and the other indicating conviction, the appellate court should not interfere merely because it feels, that it would, sitting as a trial court have taken the other view. Two views and conclusions cannot be right and one in favour of the acquittal of the accused must be preferred over the other because our criminal jurisprudence demands that the benefit of doubt must prevail. If, two reasonably, probable and evenly balanced views of the evidence are possible, one must necessarily concede the existence of reasonable doubt. Even otherwise we find that the consistent legal position as laid down by the Apex Court with regard to the scope of interference in an appeal against acquittal is to the effect that until or unless it can be pointed out that there is some illegality or perversity with the findings as have been recorded by the court concerned or until or unless it can be shown that the view taken by the court concerned while writing a verdict of acquittal is perverse or not possible, the appellate court ought not to interfere.
"Suffice it to say that the Apex Court has consistently held that in dealing with appeals against acquittal, the appellate court must bear in mind the following:
(i) There is presumption of innocence in favour of an accused person and such presumption is strengthened by the order of acquittal passed in his favour by the trial court,
(ii) The accused person is entitled to the benefit of reasonable doubt when it deals with the merit of the appeal against acquittal,
(iii) Though, the power of the appellate court in considering the appeals against acquittal are as extensive as its powers in appeals against convictions but the appellate court is generally loath in disturbing the finding of fact recorded by the trial court. It is so because the trial court had an advantage of seeing the demeanor of the witnesses. If the trial court takes a reasonable view of the facts of the case, interference by the appellate court with the judgment of acquittal is not justified. Unless, the conclusions reached by the trial court are palpably wrong or based on erroneous view of the law or if such conclusions are allowed to stand, they are likely to result in grave injustice, the reluctance on the part of the appellate court in interfering with such conclusions is fully justified, and
(iv) Merely because the appellate court on re-appreciation and re-evaluation of the evidence is inclined to take a different view, interference with the judgment of acquittal is not justified if the view taken by the trial court is a possible view. The evenly balanced views of the evidence must not result in the interference by the appellate court in the judgment of the trial court."
Regard may also be had to the consistent legal position with regard to the scope and interference by the High Court in the judgement and order of acquittal. The Apex Court in the case of Murlidhar @ Gidda & Anr. Vs. State of Karnataka decided on 09.04.2014 in Criminal Appeal No. 791 of 2011 has observed as under:
"The Supreme Court started by citing Lord Russell in Sheo Swarup highlighted the approach of the High Court as an appellate court hearing the appeal against acquittal. Lord Russell said,....."the High Court should and will always give proper weight and consideration to such matters as:
(1) The views of the trial Judge as to the credibility of the witnesses;
(2) The presumption of innocence in favour of the accused, a presumption certainly not weakened by the fact that he has been acquitted at his trial;
(3) The right of the accused to the benefit of any doubt; and (4) The slowness of an appellate court in disturbing a finding of fact arrived at by a Judge who had the advantage of seeing the witnesses." The opinion of the Lord Russell has been followed over the years.
11. As early as in 1952, this Court in Surajpal Singh[2] while dealing with the powers of the High Court in an appeal against acquittal under Section 417 of the Criminal Procedure Code observed, "..........the High Court has full power to review the evidence upon which the order of acquittal was founded, but it is equally well settled that the presumption of innocence of the accused is further reinforced by his acquittal by the trial court, and the findings of the trial court which had the advantage of seeing the witnesses and hearing their evidence can be reversed only for very substantial and compelling reasons."
12. The approach of the appellate court in the appeal against acquittal has been dealt with by this Court in Tulsiram Kanu[3], Madan Mohan Singh[4], Atley[5] , Aher Raja Khima[6], Balbir Singh[7], M.G. Agarwal[8], Noor Khan[9], Khedu Mohton[10], Shivaji Sahabrao Bobade[11], Lekha Yadav[12], Khem Karan[13], Bishan Singh[14], Umedbhai Jadavbhai[15], K. Gopal Reddy[16], Tota Singh[17], Ram Kumar[18], Madan Lal[19], Sambasivan[20], Bhagwan Singh[21], Harijana Thirupala[22], C. Antony[23], K. Gopalakrishna[24], Sanjay Thakran[25] and Chandrappa[26]. It is not necessary to deal with these cases individually. Suffice it to say that this Court has consistently held that in dealing with appeals against acquittal, the appellate court must bear in mind the following: (i) There is presumption of innocence in favour of an accused person and such presumption is strengthened by the order of acquittal passed in his favour by the trial court, (ii) The accused person is entitled to the benefit of reasonable doubt when it deals with the merit of the appeal against acquittal, (iii) Though, the power of the appellate court in considering the appeals against acquittal are as extensive as its powers in appeals against convictions but the appellate court is generally loath in disturbing the finding of fact recorded by the trial court. It is so because the trial court had an advantage of seeing the demeanor of the witnesses. If the trial court takes a reasonable view of the facts of the case, interference by the appellate court with the judgment of acquittal is not justified. Unless, the conclusions reached by the trial court are palpably wrong or based on erroneous view of the law or if such conclusions are allowed to stand, they are likely to result in grave injustice, the reluctance on the part of the appellate court in interfering with such conclusions is fully justified, and (iv) Merely because the appellate court on re-appreciation and re-evaluation of the evidence is inclined to take a different view, interference with the judgment of acquittal is not justified if the view taken by the trial court is a possible view. The evenly balanced views of the evidence must not result in the interference by the appellate court in the judgment of the trial court.
Reference may also be made to the case of Basappa Vs. State of Karnataka decided on 27.02.2014 passed in Criminal Appeal No. 512 of 2014, wherein the Apex Court has observed as under:
"8. The High Court in an appeal under Section 378 of Cr.PC is entitled to reappraise the evidence and conclusions drawn by the trial court, but the same is permissible only if the judgment of the trial court is perverse, as held by this Court in Gamini Bala Koteswara Rao and Others v. State of Andhra Pradesh through Secretary[1]. To quote: "14. We have considered the arguments advanced and heard the matter at great length. It is true, as contended by Mr Rao, that interference in an appeal against an acquittal recorded by the trial court should be rare and in exceptional circumstances. It is, however, well settled by now that it is open to the High Court to reappraise the evidence and conclusions drawn by the trial court but only in a case when the judgment of the trial court is stated to be perverse. The word "perverse" in terms as understood in law has been defined to mean "against the weight of evidence". We have to see accordingly as to whether the judgment of the trial court which has been found perverse by the High Court was in fact so." (Emphasis supplied)
9. It is also not the case of the prosecution that the judgment of the trial court is based on no material or that it suffered from any legal infirmity in the sense that there was non-consideration or misappreciation of the evidence on record. Only in such circumstances, reversal of the acquittal by the High Court would be justified. In K. Prakashan v. P.K. Surenderan [2], it has also been affirmed by this Court that the appellate court should not reverse the acquittal merely because another view is possible on the evidence. In T. Subramanian v. State of Tamil Nadu [3], it has further been held by this Court that if two views are reasonably possible on the very same evidence, it cannot be said that the prosecution has proved the case beyond reasonable doubt.
10. In Bhim Singh v. State of Haryana [4], it has been clarified that interference by the appellate court against an order of acquittal would be justified only if the view taken by the trial court is one which no reasonable person would in the given circumstances, take.
11. In Kallu alias Masih and others v. State of Madhya Pradesh [5], it has been held by this Court that if the view taken by the trial court is a plausible view, the High Court will not be justified in reversing it merely because a different view is possible. To quote: "8. While deciding an appeal against acquittal, the power of the appellate court is no less than the power exercised while hearing appeals against conviction. In both types of appeals, the power exists to review the entire evidence. However, one significant difference is that an order of acquittal will not be interfered with, by an appellate court, where the judgment of the trial court is based on evidence and the view taken is reasonable and plausible. It will not reverse the decision of the trial court merely because a different view is possible. The appellate court will also bear in mind that there is a presumption of innocence in favour of the accused and the accused is entitled to get the benefit of any doubt. Further, if it decides to interfere, it should assign reasons for differing with the decision of the trial court." (Emphasis supplied)
12. In Ramesh Babulal Doshi v. State of Gujarat [6], this Court has taken the view that while considering the appeal against acquittal, the appellate court is first required to seek an answer to the question whether the findings of the trial court are palpably wrong, manifestly erroneous or demonstrably unsustainable and if the court answers the above question in negative, the acquittal cannot be disturbed.
14. The exercise of power under Section 378 of Cr.PC by the court is to prevent failure of justice or miscarriage of justice. There is miscarriage of justice if an innocent person is convicted; but there is failure of justice if the guilty is let scot-free. As cautioned by this Court in State of Punjab v. Karnail Singh[8]:
"6. There is no embargo on the appellate court reviewing the evidence upon which an order of acquittal is based. Generally, the order of acquittal shall not be interfered with because the presumption of innocence of the accused is further strengthened by acquittal. The golden thread which runs through the web of administration of justice in criminal cases is that if two views are possible on the evidence adduced in the case, one pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted. The paramount consideration of the court is to ensure that miscarriage of justice is prevented. A miscarriage of justice which may arise from acquittal of the guilty is no less than from the conviction of an innocent. In a case where admissible evidence is ignored, a duty is cast upon the appellate court to reappreciate the evidence even where the accused has been acquitted, for the purpose of ascertaining as to whether any of the accused committed any offence or not. ..."
Last but not the least, reference may also be made to the recent judgement of Supreme Court in the case of Ashok Rai Vs. State of U.P. & Ors. Decided on 15.04.2014 in Criminal Appeal No. 1508 of 2005;
" 8. Several Judgments of this court have been cited on the principles which should guide the court while dealing with an appeal against order of acquittal. The law is so well settled that it is not necessary to refer to those judgments. Suffice it to say that the appellate court has to be very cautious while reversing an order of acquittal because order of acquittal strengthens the presumption of innocence of the accused. If the view taken by the trial court is a reasonably possible view it should not be disturbed, because the appellate court feels that some other view is also possible. A perverse order of acquittal replete with gross errors of facts and law will have to be set aside to prevent miscarriage of justice, because just as the court has to give due weight to the presumption of innocence and see that innocent person is not sentenced, it is equally the duty of the court to see that the guilty do not escape punishment. Unless the appellate court finds the order of acquittal to be clearly unreasonable and is convinced that there are substantial and compelling reasons to interfere with it, it should not interfere with it."
Reference may also be made to a judgment rendered in the case Ramesh Harijan vs. State of U.P. 2012 AIR SCW 2990 wherein the Hon'ble Apex Court has observed as under:
"only in exceptional cases where there are compelling circumstances and the judgment in appeal is found to be perverse, the appellate court can interfere with the order of the acquittal. The appellate court should bear in mind the presumption of innocence of the accused and further that the trial court's acquittal bolsters the presumption of innocence. Interference in a routine manner where the other view is possible should be avoided, unless there are good reasons for interference."
Reference may also be made to another judgment of the Hon'ble Apex Court rendered in the case of Murugesan v. State through Inspector of Police reported in 2012 AIR SCW 5627 wherein the Hon'ble Apex Court has observed as under:
"the reversal of the acquittal could have been made by the High Court only if the conclusions recorded by the learned trial court did not reflect a possible view. The use of the expression "possible view" is conscious and not without good reasons. The said expression is in contradistinction to expressions such as "erroneous view" or "wrong view". A possible view denotes an opinion which can exist or be formed irrespective of the correctness or otherwise of such an opinion. A view taken by a court lower in the hierarchical structure may be termed as erroneous or wrong by a superior court upon a mere disagreement. But such a conclusion of the higher court would not take the view rendered by the subordinate court outside the arena of a possible view. The correctness or otherwise of any conclusion reached by a court has to be tested on the basis of what the superior judicial authority perceives to be the correct conclusion. A possible view, on the other hand, denotes a conclusion which can reasonably be arrived at regardless of the fact where it is agreed upon or not by the higher court. The fundamental distinction between the two situations have to be kept in mind. So long as the view taken by the trial court can be reasonably formed, regardless of whether the High Court agrees with the same or not, the view taken by the trial court cannot be interdicted and that of the High Court supplanted over and above the view of the trial court."
Thus, in view of aforesaid consistent legal position as elaborated above and also in view of the fact that learned A.G.A. has failed to point out any illegality or perversity with the findings so recorded in the impugned order, no case for interference has been made out.
It is an established position of law that if the court below has taken a view which is a possible view in a reasonable manner, then the same shall not be interfered with moreso in view of the fact that more than 5 years have already elapsed as the incident is of the year 2012.
After perusal of the impugned judgment shows that the trial court after a thorough marshalling of the facts of the case and a microscopic scrutiny of the evidence on record has held that the prosecution has failed to prove the charge against the accused respondents and the findings recorded by the learned trial judge in the impugned judgment are based upon evidence and supported by cogent reasons.
No interference with the impugned judgment and order of acquittal is warranted. Accordingly leave to appeal is refused and application is rejected. Consequently, the appeal also stands dismissed.
Copy of the order be certified to the court concerned for consequential follow up action.
Order Date :- 18.11.2019 ujjawal