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 11, Cited by 19]

Supreme Court of India

Ram Udgar Singh vs State Of Bihar on 3 November, 2003

Equivalent citations: AIRONLINE 2003 SC 153, 2004 (10) SCC 443, (2004) 13 IND LD 794, (2003) 4 JLJR 153, (2004) 1 REC CRI R 224, 2004 CHAND LR (CIV&CRI) 346, (2003) 4 CUR CRI R 281, (2003) 4 PAT LJR 239, (2004) 1 ALL CRI LR 790, (2004) 1 EAST CRI C 26, (2004) 1 ALL CRI R 388, (2003) 4 CRIMES 429, (2003) 3 CHAND CRI C 310, (2003) 9 SCALE 179, (2004) 48 ALL CRI C 9, (2004) 2 RAJ CRI C 575, (2003) 8 JT 508, (2003) 7 SUPREME 775, 2004 ALL MR (CRI) 581, 2004 BLJR 1 41, (2004) 1 ALD (CRI) 35, (2003) 12 ALL IND CAS 45 (SC), (2003) 8 JT 508 (SC), (2003) 12 ALLINDCAS 45

Author: Arijit Pasayat

Bench: Doraiswamy Raju, Arijit Pasayat

           CASE NO.:
Appeal (crl.)  992 of 2002

PETITIONER:
Ram Udgar Singh							

RESPONDENT:
State of Bihar							

DATE OF JUDGMENT: 03/11/2003

BENCH:
DORAISWAMY RAJU & ARIJIT PASAYAT

JUDGMENT:

J U D G M E N T ARIJIT PASAYAT, J.

Politics, which was once considered the choice of noble and decent persons is increasingly becoming a haven for law breakers. The 'Nelsons' eye' turned by those wielding power to criminalisation of politics by their solemn and determined patronage and blessings by vying with each other has been encouraging and facilitating rapid spread and growth with rich rewards and dividends to criminals. The alarming rate of social respectability such elite gangsterism gaining day by day in the midst of people who chose and had given unto themselves the right to elect their rulers, mostly guided by misdirected allegiance to party politics and self oriented profit making endeavours seem to provide the required nectar for its manifold and myriad ways of ventilation with impugnity. Though it is an irony, yet accepted truth is that the 'Home rule' we could achieve by 'non-violence' has become the root cause for generating 'homicidal' culture of political governance effectively shielded by unprincipled mass sympathies and highly profit-oriented selfish designs of unscrupulous 'people' who have many faceted images to present themselves at times to the extent of their deification. For some it brings seal for respectability and for some others, it is intended to be used as a shield for protection against law enforcing agencies and that is how reports of various Commissions and Committees have become sheer cry in wilderness.

About three decades back one Ram Anugrah Singh alias Annu Singh (hereinafter referred to as 'deceased') was a victim of political rivalry. He paid price for allegedly being a loyal member of one political party which was not to the liking of some including the present appellant. Debacle of Parliamentary by-election of 1969 is said to have provided the impetus to do away with the life of the deceased on 7.4.1969. The appellant along with 10 others including the members of the Parliament and legislative assembly were alleged to be responsible for his death. Eleven persons in total faced trial for offences punishable under various provisions of Indian Penal Code, 1860 (for short the 'IPC'). Appellant was charged for commission of offence punishable under Section 302 IPC and Sections 25A and 27 of the Arms Act, 1959 (for short the 'Arms Act'). Eight others were charged for commission of offence punishable under Section 302 read with Section 34 IPC. Two others breathed their last during trial.

Prosecution case as unfolded during trial is essentially as follows:

Ram Bilash Singh (PW5), deceased and one Ramanand Jha (PW-2) had gone to withdraw money from a bank at Barauni. The deceased also carried some amount to be paid to a wood seller. After withdrawal of money from the bank all the three persons proceeded on bicycle and reached near the post office of their village Bihat. At that time three of the accused persons namely, Surya Narain Singh, Rameshwar Singh and Deoki Nandan Singh coming from a place of some political meeting saw them. They were followed by many other persons including the accused persons. Four accused persons including the appellant caught hold of the deceased. While accused Ram Ratan Singh and Umesh Singh caught hold of the informant (PW5), accused Ram Shankar Singh and Sahdeo Singh caught hold of Ramanand Jha (PW-2). Accused Surya Narain Singh, Rameshwar Singh and Deoki Nandan Singh who were leaders of a political party directed others to kill the deceased, as it was a good opportunity to kill him. At the behest of these three persons as aforesaid four persons caught the deceased and took him towards North in the field. Accused-appellant Ram Udgar Singh fired a gun shot on the chest of the deceased. Other accused Suro Singh (since dead) also shot at the deceased. Receiving the gunshot injuries the deceased fell down. Thereafter the accused persons ran away after taking the cash carried by the deceased. The occurrence was witnessed by Kapildeo Singh, and others arrived there on hearing the sound of firing. The deceased was taken to the hospital in injured condition, but he breathed his last there. First information report was lodged and investigation was undertaken. On completion of investigation, charge sheet was placed as aforesaid. As the Criminal Procedure Code of 1898 (for short the 'Old Code') was in operation, proceedings were initiated under the existing law. While the case was still pending for inquiry under Chapter XVIII of the Old Code, the new Code came into force, and the case was committed to the Court of Sessions in 1977. Charges were framed. PWs.1 to 4 were examined. As some witnesses were not examined earlier petition was filed and it was taken note of and some other persons were examined.
On consideration of the evidence on record, the Trial Court held the accused-appellant guilty while giving the benefit of doubt to others. In appeal filed by the accused-appellant before the High Court the plea of innocence and false implication due to political rivalry which was pressed into service before the Trial court was reiterated and the evidence was stated to be not worthy of credence. It was submitted that the so-called PWs 1 and 3 were chance witnesses and their credibility was open to doubt. The High Court held that the prosecution has established its accusations so far as the accused-appellant is concerned and did not find any merit in the appeal.
In support of the appeal, Mr. S.B. Upadhyay, learned counsel submitted that when 8 out of the 9 persons who faced trial have been acquitted on the same set of evidence it was not proper to convict the accused-appellant by applying different yardstick. The mala fides are patent when one considers the findings that many persons were roped in though they were innocent. It was pointed that the time of death as given by prosecution witnesses is improbabilised by the doctor's evidence. The witnesses were relatives of the deceased and, were therefore, partisan. In essence it was submitted that the Trial Court and the High Court were not justified in convicting the accused.
In response, Mr. H.L. Aggarwal, learned senior counsel supported the judgment and submitted that both the Trial Court and the High Court have analysed the evidence in great detail and no infirmity can be noticed therein to warrant interference.
Relationship is not a factor to affect credibility of a witness. It is more often than not that a relation or a friend would not conceal actual culprit and make allegations against an innocent person. Foundation has to be laid if 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 (See Gangadhar Behera and Ors. v. State of Orissa (2002 (8) SCC 381). The trial Court and High Court have kept the legal principles in view and made detailed and elaborate analysis of the evidence.
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."

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-appellant 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 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 discarded. 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 Alli v. The State of Uttar Pradesh (AIR 1957 SC 366). Merely because some of the accused persons have been acquitted, though evidence against all of them, so far as direct testimony went, was the same does not lead as a necessary corollary that those who have been convicted must also be acquitted. It is always open to a Court to differentiate accused who had been acquitted from those who were convicted. (See Gurucharan Singh and Anr. v. State of Punjab ( AIR 1956 SC 460). The doctrine is a dangerous one specially in India for if a whole body of the testimony were to be rejected, because witness was evidently speaking an untruth in some aspect, it is to be feared that administration of criminal justice would come to a dead-stop. Witnesses just cannot help in giving embroidery to a story, however, true in the main. Therefore, it has to be appraised in each case as to what extent the evidence is worthy of acceptance, and merely because in some respects the Court considers the same to be insufficient for placing reliance on the testimony of a witness, it does not necessarily follow as a matter of law that it must be disregarded in all respects as well. The evidence has to be sifted with care. The aforesaid dictum is not a sound rule for the reason that one hardly comes across a witness whose evidence does not contain a grain of untruth or at any rate exaggeration, embroideries or embellishment. (See Sohrab s/o Beli Nayata and Anr. v. The State of Madhya Pradesh 1972 3 SCC 751) and Ugar Ahir and Ors. v. The State of Bihar (AIR 1965 SC

277). An attempt has to be made to, as noted above, in terms of felicitous metaphor, separate grain from the chaff, truth from falsehood. Where it is not feasible to separate truth from falsehood, because grain and chaff are inextricably mixed up, and in the process of separation an absolutely new case has to be reconstructed by divorcing essential details presented by the prosecution completely from the context and the background against which they are made, the only available course to be made is to discard the evidence in toto. (See Zwinglee Ariel v. State of Madhya Pradesh (AIR 1954 SC 15) and Balaka Singh and Ors. v. The State of Punjab. (AIR 1975 SC 1962). As observed by this Court in State of Rajasthan v. Smt. Kalki and Anr. (AIR 1981 SC 1390), normal discrepancies in evidence are those which are due to normal errors of observation, normal errors of memory due to lapse of time, due to mental disposition such as shock and horror at the time of occurrence and those are always there however honest and truthful a witness may be. Material discrepancies are those which are not normal, and not expected of a normal person. Courts have to label the category to which a discrepancy may be categorized. While normal discrepancies do not corrode the credibility of a party's case, material discrepancies do so. These aspects were highlighted recently in Krishna Mochi and Ors. v. State of Bihar etc. (JT 2002 (4) SC 186). Accusations have been clearly established against accused-appellant in the case at hand. The Courts below have categorically indicated the distinguishing features in evidence so far as acquitted and convicted accused are concerned.

Evidence of PWs 1, 2, 3 and 5 clearly establish the definite role played by the accused-appellant. So far as plea relating to time of death on the basis of medical evidence is concerned, emphasis is laid on the fact that rigor mortis could not have set in the dead body within two hours. High Court has referred to several treatises on medical jurisprudence to conclude that the time which is usually three to four hours may vary according to climatic conditions. We find no infirmity in the conclusion. The courts were justified in holding that appellant was the assailant, and accordingly convicted him. No exception could be taken to the well merited reasoning squarely found supported by overwhelming relevant, convincing and concrete evidence placed on record by the prosecution in this case, and no error could be made out or substantiated in them, to call for our interference.

There is no merit in this appeal, which is accordingly dismissed.