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 8, Cited by 7]

Supreme Court of India

State Of Uttar Pradesh vs Het Ram & Ors on 3 February, 1976

Equivalent citations: 1976 AIR 2124, 1976 SCR (3) 319, AIR 1976 SUPREME COURT 2124, 1976 3 SCC 672, 1976 CRI APP R (SC) 181, 1976 SCC(CRI) 502, (1976) 1 SCWR 270, (1976) 2 ALL LR 293, 1976 3 SCR 319, 1976 UJ (SC) 256

Author: P.N. Shingal

Bench: P.N. Shingal, Ranjit Singh Sarkaria

           PETITIONER:
STATE OF UTTAR PRADESH

	Vs.

RESPONDENT:
HET RAM & ORS.

DATE OF JUDGMENT03/02/1976

BENCH:
SHINGAL, P.N.
BENCH:
SHINGAL, P.N.
SARKARIA, RANJIT SINGH

CITATION:
 1976 AIR 2124		  1976 SCR  (3) 319
 1976 SCC  (3) 672


ACT:
     Local inspection-"Any  place in  which  an	 offence  is
alleged lo  have been  committed or any other place which it
is in  his opinion  necessary to  view for  the	 purpose  of
properly appreciating the evidence", means only the venue of
offence and  no other place- Code of Criminal Procedure (Act
5), 1898-Section 539 B, object of.



HEADNOTE:
     The respondents  were convicted  by the  Sessions Judge
for the	 offence under	s. 302/34, I.P.C. for committing the
murder	of   one  Rati	 Ram  and   sentenced  to   rigorous
imprisonment for  life. They  were also	 convicted under  s.
307/34 I.P.C. for causing grievous injury to Raja Ram (PW 2)
with intent  to commit	his murder and sentenced to rigorous
imprisonment for  10 years.  They were,	 however, given	 the
benefit of  doubt and  acquitted of the murder of Nainsuk is
other-in-law of	 Rati Ram. The convictions were based in the
dying declaration  as the  seven- incise  wounds on Rati Ram
and 26	incised wounds	on Raja Ram and also on the evidence
of Raja	 Ram (PW  2) and  Dwarika (PW  3) who identified the
respondents as the assailants. The offence took place in the
early hours  of 24th  December 1971 (About 3.30 A.M.) and it
was the admitted case that it was a dark night.
     During the	 pendency of  the appeal by the respondents,
the learned  Judges of the High Court acting- under s. 539B,
Cr.P.C.,  went	 with  the   Government	 advocate   and	 the
respondents' counsel on 11-1-1974 to a place where there was
no artificial  light at	 about 7.30  p.m. for the purpose of
appreciating the veracity of the evidence of Raja Ram (PW 2)
and Dwarika  (PW 3) tendered at the trial in identifying the
respondents   in    darkness.	Finding	  that	 under	 the
circumstances noticed by them, it was difficult to recognise
a person, the High Court disbelieved the evidence of PW2 and
PW3 and acquitted the respondents.
     Allowing the appeal by special leave, and remitting the
case for rehearing, the Court,
^
     HELD  :(1)	  Section  539B	 of  the  Code	of  Criminal
Procedure, 1898,  contemplates the  local inspection  of the
topography of  the place in which the offence was alleged to
have been.  committed or  its local  peculiarities  for	 the
purpose of  appreciating the  evidence which  was already on
the record. [322F]
     (2) In  the instant  case, the procedure adopted by the
Judges in  visiting  quit  a  different	 place,	 on  a	time
unconnected with  tho time  of the alleged incident, for the
purposes of  deciding whether  the witnesses  could identify
the assailants	in the darkness was quite illegal and it was
not permissible	 for them  to dispose  of the  case OD	the.
basis of  their own  findings without regard to the evidence
which was already on record. [324A-B]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTlON: Criminal Appeal No. 79 of 1975.

(Appeal by Special Leave from the Judgment and order dated 15-1-1974 of the Allahabad High Court in Criminal Appeal No. 2545/72) .

O. P. Rana, for the appellant.

Yogeshwar Prasad and Miss Rani Arora, for the respondent.

320

The Judgment of the Court was delivered by SHINGHAL, J.-The Sessions Judge of Farukhabad convicted respondents Het Ram, Sobran and Ram Pal of an offence under section 302/34 I.P. for committing the murder of Rati Ram, and sentenced them to rigorous imprisonment for life. He also convicted them of an offence under section 30?/34 I.P.C. for causing grievous injury to Raja Ram (P.W. 2) with intent to commit his murder, and sentenced them to rigorous imprisonment for ten years. The respondents were given benefit of doubt in regard to the murder of one Nain Sukh, brother-in-law of Rati Ram, and were acquitted. While no appeal was preferred against the acquittal, the accused went up in appeal to the High Court of Judicature at Allahabad, which took the view that the prosecution had failed to establish the guilt beyond reasonable doubt. The High Court allowed the appeal by its judgment dated January 15, 1974, and set aside the conviction and the sentences of the accused. The State of Uttar Pradesh has therefore filed the present appeal by special leave.

The controversy in this Court centres round a short point but, in order to appreciate it, it will be necessary to make a brief mention of some of the facts.

It was alleged by the prosecution that there was a dispute between Rati Ram and respondent Het Ram over a potato field. Rati Ram initiated proceedings under section 144 Cr.P.C. and secured an order of attachment. A panchayat was held thereafter, and it decided that while the potato crop may be given to respondent Het Ram, the field may be given to Rati Ram. It was alleged that the terms of the decision of the panchayat were reduced to writing and that document was handed over to Nain Sukh, brother law of Rati Ram. It was alleged further that on December 24, 1971, Rati Ram and his son Raja Ram (P.W. 2)- left for Farukhabad at about 2.45 a.m. in a bullock cart loaded with potatoes for selling them there. Rati Rarm's nephew Dwarika (P.W. 3) accompanied them in another bullock cart loaded with potatoes for the same purpose. At about 3.30 a.m. when they were travelling between Jhaua and Rampura villages, they Were surrounded by respondents Het Ram, Sobran and Ram Lal who were armed with "Karolis". It is alleged that Het Ram was also armed with a pistol, and Sobran with a Iathi. All the three respondents caused injuries to Rati Ram and Raja Ram, who raised an alarm. Dwarika, who was trailing behind in his cart, also raised an alarm and ran towards Jhaua village, but the respondents ran away towards the west before the villagers could arrive saying they would go and kill Nain Sukh. It is said that Nain Sukh was murdered soon after while he was sleeping in Rati Ram's "chaupar'. A report of the incident was lodged at police station Shamshabad shortly after wards, at about 9.5O a.m. The injuries of Raja Ram and Rati Ram were examined by the Medical officer, District Hospital, Fatehgarh, the same day. Raja Ram had 26' incised wounds. The injuries of Rati Ram were also He examined the same day He had 7 incised wounds. His dying declaration was recorded by the Sub- Divisional Magistrate on December 24 1971 and he succumbed to his injuries on December 30, 1971.

321

Nain Sukh succumbed to his injuries soon after the incident but we A are not concerned with his case as it is not the subject matter of the appeal before us.

The High Court took note of the fact that Raja Ram (P. W. 2) and Dwarika (P. W'. 3) were the two eye witnesses of the prosecution in regard to the incident relating to the injuries inflicted on Rata Ram and Raja Ram. It held that the presence of Raja Ram had been established by the injuries which were received by him, and it also reached the conclusion that Dwarika (P.W. 3) was also present at the time of the incident. After recording that finding, the Judges raised the question whether those witnesses could identify the assailants in the dark night and answered it in the following manner,-

"As we were not certain whether persons could be identified in a dark night even from a short distance we went to a place where there was no artificial light on 11-1-74, which was the third day of dark fortnight, at about 7.30 p.m. before moonrise along with the learned Government Advocate and Sri Kundan Singh counsel for the appellants. We fund that it was extremely difficult to recognise faces even of persons standing within a foot. Although the general outline of the face was visible the features could not be seen clearly. Beyond a distance of two or three feet even the outline of the face was not clear. It is noteworthy that according to the evidence on record the assailants did not speak at all at the time of the occurrence. There was there fore no question of recognition by voice. We are therefore of the opinion that even Raja Ram and Rati Ram who had received injuries in the incident were not in a position to recognise the assailants clearly beyond the possibility of any mistake. According to the evidence on record, Dwarika is alleged to have recognised the assailants from a distance of about five or six paces. From that distance it was not at all possible to do so. The result therefore is that we are not prepared to accept either the dying declaration of Rati Ram or the statements of Raja Ram and Dwarika regarding the complicity of the appellants in the crime. The implication of the appellants on the basis of suspicion cannot be ruled out as admittedly there was a dispute between Rati Ram and Het Ram in respect of a field which, according to the prosecution, constituted the motive for the crime."

.

The legality and the propriety of the visit of the Judges 'to a place where there was no artificial light", at 7.30 p.m. On January 11, 1974 and the inferences drawn from that visit, is the only point which has been urged for our consideration, for, as has been stated in the judgment under appeal, that was the basis of the order of acquittal. While Mr. Rana has challenged that action, Mr. Yogeshwar Prasad has argued that the visit was by way of a local inspection within the meaning of section 539B of the Code of Criminal Procedure and was quite in order. It is admitted that a memorandum or the facts observed by 322 the Judges was not recorded, and Mr. Yogeshwar Prasad has invited our attention to several decisions of High Courts in which it has been held that such an omission was a mere irregularity so long as it could be shown that it had not caused failure of justice or prejudiced the defence.

It is not in controversy before us that it is permissible for an appellate court to make a local inspection of the nature contemplated by section 539B. Sub- section (1) of that section, which bears on the . controversy before us, reads as follows.

"539B (1) Any Judge or Magistrate may at any stage of the inquiry, trial or other proceeding, after due notice to the parties, visit and inspect any place in which an offence is alleged to have been committed, or any other place which it is in his opinion necessary to view for the purpose of properly appreciating the evidence given at such inquiry or a trial. and shall without unnecessary delay record a memo random of any relevant facts observed at such inspection. What is therefore permissible is that a Judge may inspect any "place" in which an offence is alleged to have been committed,'' or "any other place" which it is in his opinion necessary to view for the purpose of "properly appreciating the evidence" given at an inquiry, trial or other proceeding. The Judges of the High Court did not, however, inspect any such place in which an offence was alleged to have been committed and, as is obvious, it cannot be said that they inspected any other place which could be said to be necessary to view for the pure pose of properly appreciating the evidence in the case. The learned Judges in fact did not go to visit any particular "place" as such, for they went to a place "at a short distance" where there was no artificial light merely for the purpose of ascertaining whether "persons could be identified in a dark night even from a short distance." Theirs was therefore not a local inspection within the meaning of section 539B Cr. P. C. for what that section contemplates is the local inspection of the topography of the place in which the offence was alleged to have been committed or its local peculiarities for the purpose of properly appreciating the evidence which was already on the record.
It will be recalled that the incident in this case was alleged to have taken place at about 3.30 a.m. On December 24, 1971. The Judges however chose to go and visit a place unconnected with the incident on January 11, 1974 at about. 7.30 p.m. for the purpose of ascertaining whether persons could be identified at that hour from a short distance. They thus chose the time and the place of their visit according to their whim and fancy, quite unconnected with the time and place of the incident. Mr. Yogeshwar Prasad has not been able to refer us to any provision of law under which such a course could be said to be permissible. It will be recalled that the Judges did not record a memorandum of any relevant fact observed by them at the time of their inspection. But even if it is assumed, for the sake of arguments that the omission did not prejudice any one and was a mere irregularity, the fact remains that, as we shall show presently, they did not 323 correlate the result of their inspection to the evidence on record and there is justification for the argument of Mr. Rana that the local inspection cannot be said to have been undertaken for the purpose of properly appreciating the evidence on record.
We have extracted that portion of the impugned judgment of the High Court which bears on the controversy before us. There is nothing in the judgment to show the nature of the place which was selected by the Judges for their visit on January 11, 1974 at about c 7.30 p.m. It is thus not known whether it was an open place, or it was some such place as the one where the alleged incident took place. The time af the visit had also nothing to do with the alleged incident. It has been stated by the Judges that they found that it was "extremely difficult to recognise faces even of persons standing within a foot," but they have not stated whether it was impossible to recognise the faces of even those persons who were relations and were well known to the witnesses over a long period of time. The statement of Raja Ram (P.W. 2) in the trial court was read out to us. He has stated that the accused gave the beating while clinging to the victims at close quarters. There is however nothing in the judgment of the High Court to show whether the darkness found by the Judges was so in tense that even those clinging to the victims could not be identified by them in the darkness which the Judges found at the time of their inspection. The statement that it was extremely difficult to recognise faces of persons standing within a foot, was thus quite immaterial because the evidence to the present case was not that the accused were standing at that distance but that they were clinging to the victims. It has further been stated in the impugned judgment that "although the general outline of the face was visible the features could not be seen clearly". It has not however been stated whether the features of well familiar faces could also not be recognised. The same criticism applies to the observation that beyond a distance of two or three feet, even the outline of the face was not clear. It would thus appear that it is not possible to contend that the local inspection on which considerable reliance was placed by the learned Judges was , undertaken for the purpose of "properly appreciating the evidence" or the record. If we may say so. the inspection was not utilised for any such purpose. It had the effect of substituting the personal observations of the Judges for the evidence on the record. It is a matter of regret that these views should have formed the basis for rejecting r the prosecution evidence altogether It has to be remembered that Raja Ram (P.W. 2) received as many as 26 incised wounds, some of which were on the front part of his body. He has stated at the trial that the accused were clinging to him so that, according to him, he was facing them at very close quarters, Rati Ram received 7 injuries including those on the chest. He also thus had the opportunity of identifying them at very close quarters. The statement of Raja Ram and the dying declaration of Rati Ram should therefore have been examined by the High Court, as the Court of first appeal, on their - merits and not on the fanciful ground that the Judges who went for local inspection found, on their own examination, that it was extremely difficult to recognise the faces of the assailants.
324
For the reasons mentioned above, we have no doubt that the procedure adopted by the Judges in visiting quite a different place, on a date and time unconnected with the time of the alleged incident, for the purpose of deciding whether the witnesses could identify the assailants in the darkness, was quite illegal and it was not permissible for them to dispose of the case on the basis of their own findings without regard to the evidence which was already on the record. We are therefore constrained to set aside the impugned judgment dated January is, 1974 and to direct that the High Court shall rehear the appeal according to the law and dispose of it within a period of three weeks. The record of the case may be sent to the High Court by a special messenger to avoid any delay in transit.
S.R.					      Case remanded.
325