Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 19, Cited by 4]

Supreme Court of India

Ponnam Chandraiah vs State Of A.P. Rep. By Public Prosecutor on 30 July, 2008

Equivalent citations: AIR 2008 SUPREME COURT 3209, 2008 (11) SCC 640, 2008 AIR SCW 5429, 2008 (3) AIR JHAR R 930, (2008) 69 ALLINDCAS 269 (SC), 2008 (10) SCALE 639, 2008 (3) SCC(CRI) 993, 2008 (8) SRJ 206, 2008 ALL MR(CRI) 85 NOC, (2008) 10 SCALE 639, (2008) 3 RAJ CRI C 632, (2008) 4 CURCRIR 255, (2008) 4 CHANDCRIC 160, (2008) 3 MAD LJ(CRI) 708, (2008) 4 DLT(CRL) 261, (2008) 62 ALLCRIC 946

Author: Arijit Pasayat

Bench: P. Sathasivam, Arijit Pasayat

                                                  REPORTABLE

                IN THE SUPREME COURT OF INDIA

            CRIMINAL APPELLATE JURISDICTION

         CRIMINAL APPEAL NO. 1182             OF 2008
         (Arising out of SLP (Crl. ) No. 6715 OF 2006)



Ponnam Chandraiah                                   ...

Appellant



                            Versus



State of A.P.                                  ...Respondent



                             With

       CRIMINAL APPEAL NO. 1183                OF 2008
         (Arising out of SLP (Crl.) No.6792 OF 2006)



                          JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Appellants question correctness of the judgment rendered by a Division Bench of the Andhra Pradesh High Court.

3. Sixteen persons including the appellants faced trial for alleged commission of offences punishable under Sections 147,148, 448 read with Sections 149, 302 read with Section 149 and Section 324 read with Section 149 of the Indian Penal Code, 1860 (in short the `IPC') Learned III Additional Sessions judge, Karimnagar for each one of them guilty. In appeal, High Court upheld the conviction of A1, A3, A7 to A9, A12 and A13 and sentence of imprisonment for life as imposed by the trial court. Rest of the accused persons were acquitted. The present appeals are by A7 to A9 and A 13.

4. Background facts in a nutshell are as follows:

PW-1 is the wife,. PW-2 is the father, PW-3 is the mother, PW-4 is the brother and PW-5 is the sister-in-law of the 2 deceased. The accused, deceased and the material witnesses are residents of Neerukulla village. The deceased purchased an Auto and was plying in between Sulthanabad and Neerukulla. On 02-07-2003 at about 9-00 PM, the deceased returned to his house from Sulthanabad and informed PWs.l to 3 that when he requested A-1 and A-2 to travel in his Auto as per the serial number, they refused to travel in his Auto and beat him. On 03-07-2003 morning, PW-1 and the deceased went to the house of the Sarpanch and raised a dispute. 'The Sarpanch called A-1-and informed about the incident. A-1 admitted his guilt in the presence of PWs.9 and
10. On the same day at about 6-00 PM, A-1 to A-16 came to the house of the deceased and attacked him. A-1 beat the deceased with a stick. The deceased ran into the house and bolted the door. In the meanwhile, when PW-2 intervened to rescue the deceased, A-1 beat him with a stick. A-3 broke the doors and all the accused entered the house and beat the deceased. Some of the accused were armed with iron rods and axes. They beat the deceased indiscriminately. Then the deceased ran out from the house. The accused chased and 3 beat him indiscriminately. Finally, the deceased fell down at the Gram panchayat office on receipt of the injuries. Later, the deceased was taken in an Auto to the Government Hospital, Sulthanabad. On the advise of the Doctor, they went to the Police Station and gave Ex P-1 report. On the basis of Ex.P-1, the police registered a crime for the offences under Sections 147, 148, 448, 307, 327 read with 149 of I.P.C. Thereafter, the deceased and PW-2, who received injuries, were referred to the Government Hospital, Karimnagar. The deceased, while undergoing treatment, succumbed to the injuries. After the death of the deceased, the Sections of law were altered in the crime through the alteration memo. The Inspector of Police took up investigation, prepared the rough sketch, observed the scene of offence, held inquest over the dead body of the deceased, seized M.Os.1 and 2 and later sent the dead body for postmortem examination. The accused were arrested and weapons were recovered. After completion of the investigation, the police laid the charge sheet. The accused denied the charges and claimed for trial.
4

The prosecution, in order to prove the guilt of the accused, examined PWs.1 to 22 and marked Exs.P-.1 to P-39. On behalf of the defence, no oral evidence was adduced, but Ex.D-1, a portion of Section 161 Cr.P.C. statement of PW-3 was marked.

5. High Court by a common judgment disposed of four appeals numbered as Criminal Appeal Nos. 1114, 1128, 1130 and 1155 of 2005.

6. In support of the appeals learned counsel for the accused persons submitted that the conviction is based primarily on the evidence of witnesses who were related to the deceased. Further the accusations even if accepted in toto do not make out a case relatable to Section 302 IPC.

7. Learned counsel for the respondent State on the other hand supported the judgments of the Courts below. 5

8. In regard to the interestedness of the witnesses for furthering the prosecution version, relationship is not a factor to affect the credibility of a witness. It is more often than not that a relation would not conceal the actual culprit and make allegations against an innocent person. Foundation has to be laid if a plea of false implication is made. In such cases, the court has to adopt a careful approach and analyse evidence to find out whether it is cogent and credible.

9. In Dalip Singh and Ors. v. The State of Punjab (AIR 1953 SC 364) it has been laid down as under:-

"A witness is normally to be considered independent unless he or she springs from sources which are likely to be tainted and that usually means unless the witness has cause, such as enmity against the accused, to wish to implicate him falsely. Ordinarily a close relation would be the last to screen the real culprit and falsely implicate an innocent person. It is true, when feelings run high and there is personal cause for enmity, that there is a tendency to drag in an innocent person against whom a witness has a grudge along with the guilty, but foundation must be laid for such a criticism and the mere fact of relationship far from being a foundation is 6 often a sure guarantee of truth. However, we are not attempting any sweeping generalization. Each case must be judged on its own facts. Our observations are only made to combat what is so often put forward in cases before us as a general rule of prudence. There is no such general rule. Each case must be limited to and be governed by its own facts."

10. The above decision has since been followed in Guli Chand and Ors. v. State of Rajasthan (1974 (3) SCC 698) in which Vadivelu Thevar v. State of Madras (AIR 1957 SC 614) was also relied upon.

11. We may also observe that the ground that the witness being a close relative and consequently being a partisan witness, should not be relied upon, has no substance. This theory was repelled by this Court as early as in Dalip Singh's case (supra) in which surprise was expressed over the impression which prevailed in the minds of the Members of the Bar that relatives were not independent witnesses. Speaking through Vivian Bose, J. it was observed: 7

"We are unable to agree with the learned Judges of the High Court that the testimony of the two eyewitnesses requires corroboration. If the foundation for such an observation is based on the fact that the witnesses are women and that the fate of seven men hangs on their testimony, we know of no such rule. If it is grounded on the reason that they are closely related to the deceased we are unable to concur. This is a fallacy common to many criminal cases and one which another Bench of this Court endeavoured to dispel in - `Rameshwar v. State of Rajasthan' (AIR 1952 SC 54 at p.59). We find, however, that it unfortunately still persists, if not in the judgments of the Courts, at any rate in the arguments of counsel."

12. Again in Masalti and Ors. v. State of U.P. (AIR 1965 SC 202) this Court observed: (p. 209-210 para 14):

"But it would, we think, be unreasonable to contend that evidence given by witnesses should be discarded only on the ground that it is evidence of partisan or interested witnesses.......The mechanical rejection of such evidence on the sole ground that it is partisan would invariably lead to failure of justice. No hard and fast rule can be laid down as to how much evidence should be appreciated. Judicial approach has to be cautious in dealing with such evidence; but the plea that such evidence should be rejected because it is partisan cannot be accepted as correct."
8

13. To the same effect is the decision in State of Punjab v. Jagir Singh (AIR 1973 SC 2407) and Lehna v. State of Haryana (2002 (3) SCC 76). Stress was laid by the accused- appellants on the non-acceptance of evidence tendered by some witnesses to contend about desirability to throw out entire prosecution case. In essence prayer is to apply the principle of "falsus in uno falsus in omnibus" (false in one thing, false in everything). This plea is clearly untenable. Even if major portion of evidence is found to be deficient, in case residue is sufficient to prove guilt of an accused, notwithstanding acquittal of number of other co-accused persons, his conviction can be maintained. It is the duty of Court to separate grain from chaff. Where chaff can be separated from grain, it would be open to the Court to convict an accused notwithstanding the fact that evidence has been found to be deficient to prove guilt of other accused persons. Falsity of particular material witness or material particular would not ruin it from the beginning to end. The maxim "falsus in uno falsus in omnibus" has no application in India 9 and the witnesses cannot be branded as liar. The maxim "falsus in uno falsus in omnibus" has not received general acceptance nor has this maxim come to occupy the status of rule of law. It is merely a rule of caution. All that it amounts to, is that in such cases testimony may be disregarded, and not that it must be disregarded. The doctrine merely involves the question of weight of evidence which a Court may apply in a given set of circumstances, but it is not what may be called `a mandatory rule of evidence'. (See Nisar Ali v. The State of Uttar Pradesh (AIR 1957 SC 366).

14. The above position was elaborately discussed in Sucha Singh and Anr. v. State of Punjab (2003 (6) JT SC 348), and Israr v. State of U.P. (2005 (9) SCC 616)

15. In S. Sudershan Reddy v. State of A.P. (AIR 2006 SC 2716), it was observed; Relationship is not a factor to affect credibility of a witness. It is more often than not that a relation would not conceal actual culprit and make allegations against an innocent person. Foundation has to be laid if plea 10 of false implication is made. In such cases, the court has to adopt a careful approach and analyse evidence to find out whether it is cogent and credible.

16. In Criminal appeal Nos. 222 of 2007, this Court has occasioned to deal with the cases of some of the co-accused persons. In that case it was concluded as follows:

"If the evidence on record is considered on the touchstone principles set out above the inevitable conclusion is that the proper conviction would be Section 304 Part I IPC instead of Section 302 IPC. The conviction of the appellants is accordingly altered from Section 302 read with Section 149 to Section 304 Part I read with Section 149 IPC.
Custodial sentence of 10 years would meet the ends of justice. The findings of the guilt in respect of other offences and the sentences imposed do not warrant interference. The sentence shall run concurrently."

17. In view of what has been stated in the aforesaid Criminal Appeal, the appeals are allowed to the aforesaid extent.

18. The appeals are partly allowed.

11 ...............................J. (Dr. ARIJIT PASAYAT) ...............................J. (P. SATHASIVAM) New Delhi, July 30, 2008 12