Supreme Court of India
V. Vijay Kumar vs State Of Kerala on 10 December, 1999
Author: M.B. Shah
Bench: M.B. Shah
CASE NO.: Appeal (crl.) 1147 of 1997 PETITIONER: V. VIJAY KUMAR RESPONDENT: STATE OF KERALA DATE OF JUDGMENT: 10/12/1999 BENCH: G.B. PATTANAIK & M.B. SHAH JUDGMENT:
JUDGMENT 1999 Supp(5) SCR 208 The Judgment of the Court was delivered by PATTANAIK, J. These appeals are directed against conviction of the appellants under Sections 302/34,201 and 120-B IPC and sentence to undergo imprisonment for life for conviction under Section 302/34 IPC and six months' R.J. under Section 120-B IPC and R.I. for one year, each under Section 201/ 34 IPC. The learned Sessions Judge convicted the appellants of the aforesaid offences for causing the murder of one Issac Edward, inside the campus of Govt. Sanskrit College. The said conviction and sentence has been upheld in appeal by the High Court of Kerala.
The prosecution case in nutshell is that on 26.5.1992 at 10.30 p:m. deceased Issac Edward, the watchman of the college came to close the college gate and on that score there was some quarrel between him and accused No. 1 and accused No. 1 slapped him and took away the keys. Issac Edward went to the residence of the Principal PW2 and narrated the occurrence and came back to the college campus. His dead body was found on the next day hanging from the bracket of the sunshade of the second window of the comer of the building and according to the prosecution case, all the five accused persons hatched a conspiracy and in pursuance of the said conspiracy, assaulted the deceased and hanged him from the place where the dead body was found on the next morning . On getting the news of hanging of the deceased Issac, PW2 the Principal sent an information in writing to the Cantonment Police Station, which was treated as F.I.R., the investigation started and on completion of investigation, charge-sheet was filed. The accused persons on being committed to the Court of Sessions, stood their trial. There is no eye-witness to the occurrence and prosecution case hinges upon the circumstantial evidence. The circumstances relied upon by the prosecution are as follows;
(1) Though accused No. 1 was attached to the Cantonment Police Station and other accused persons were from the Armed Reserve Camp, Nandavanam, but all of them had been assigned the duty at the Sanskrit College in connection with the centralised valuation;
(2) The evidence of PW2, the Principal of the college, indicates that the deceased came to his house at 10.55 p.m. and informed him that a police constable prevented him from closing the gate and slapped him on his face and took away his torch and bunch of keys;
(3) PW5, in the early morning went to the watchman's room and found drops of blood;
(4) In the guard room on the table as well as on the wash tube, blood was found, which has been established through the evidence of PW30 and the said blood on being serologically tested, was found to be human blood;
(5) The medical evidence indicates that the death is homicidal in nature;
(6) The fibre of lungi of Al found in the hands of deceased, as is established by PW30 and the report Exh P41;
(7) When PWs 13 and 14 asked accused No.) about blood in the guard room, there was no answer from accused No.l;
(8) The lungi, was used as ligature was stained human blood of Group `A' and the blood group of accused No.2 is also of Group `A';
Relying upon these circumstances, the learned Sessions Judge convicted the accused persons of offences as already stated and High Court also has affirmed the conviction on appeal.
Mr, U.R. Lalit, learned senior counsel, appearing for accused Nos. 1-4 and Mr. E.M.S. Anam, appearing for accused No.5, contended that there is not an iota of evidence to indicate that all these accused persons were seen inside the campus along with the deceased by anybody and the evidence of Principal indicates that the deceased had beet) to his residence at 10.55 p.m. and the circumstances alleged to have established by the prosecution do not unerringly point towards the guilt of the accused persons inasmuch as nobody knows, what happened to the deceased after 10.55 p.m. till he was found hanging from the roof on the next morning. According to learned counsel for the appellants, the prosecution not having established the fact that the lungi that was used as a ligature belongs to accused No.2, presence of blood group of accused No.2 and me presence of blood of the same group on the lungi do not necessarily mean that accused No.2 is in any way involved with me crime. It is further contended that in view of the evidence of PW12 that accused No.1 complained to him about the deceased assaulting him and thereafter the said accused No. 1 having been taken away in the mobile jeep and hospitalised, me presence of fibre of the lungi of accused No.l found in the hands of deceased, cannot be a clinching evidence, so far as the said accused No. I is concerned. So far as accused Nos. 2 to 5 are concerned, there is not an iota of material, except the duty chart, indicating that they were supposed to be on duty in the Sanskrit College compound.
Mr. Anup Chowdhary, learned senior counsel, appearing for the State, on the other hand contended that the accused persons and the deceased being the only persons within the campus on the fateful night and those accused persons, not having explained as to how blood could be found in the guard room itself, when read with the circumstance that the fibre of lungi of accused No.l was founded in the hands of the deceased and the blood found on the lungi that was used as a ligature is of the same group as that of accused No.2, the entire chain becomes complete and, therefore, the conviction of the accused appellants is unassailable.
It is too well settled that in case of circumstantial evidence, the prosecution must establish different circumstances beyond reasonable doubt and all those circumstances taken together must lead to no other inference except that of the guilt of the accused. To justify an inference of guilt the circumstances from which such inference is sought to be drawn, must be incompatible with the innocence of the accused and incapable of explanation upon any other reasonable hypothesis than that of his guilt. Bearing in mind the aforesaid principle, let us now examine the circumstances which can be said to have been proved in the case in hand. But before examining the circumstances, it would be appropriate to discuss the medical evidence also. The medical evidence consists of PWs 26 and 27, As has been indicated by High Court in the impugned judgment even, PW 26 and PW27 did not rule out the possibility of suicidal hanging altogether, but certain injuries found on the deceased being ante-mortem in nature and since hairs were seen" projecting from the knot, both the witnesses who conducted the autopsy, came to the conclusion that possibly the death was homicidal. It would thus appear that the medical evidence was not very categorical about the homicidal nature of death but the conclusion of the learned Sessions Judge and the High Court that the death was homicidal, however, has not been assailed before us by the counsel, appearing for the accused persons. The question that arises for consideration, therefore, is whether the circumstances established in the case, complete the entire chain from which a conclusion can be drawn that it is the accused persons, who committed the crime. As has been stated earlier, there is no witness, who has seen all the accused persons together with the deceased on the fateful night in the Sanskrit College Campus but from the entry Exh. P16, which is the allotment of guard duty, the Court has come to the conclusion that all these accused persons must be deemed to have been present in the Sanskrit College Campus oh the fateful night. Even if it assumed that they were on guard duty on the date of occurrence but that they were inside the guard room is also not established by any positive evidence. From the evidence of PW2, it is established beyond doubt that the deceased came to his residence at 10.55 p.m. alleging the forcible snatching of keys of the gate by one of the accused persons. From the evidence of PW12, who also happens to be a policeman, it is established that accused No.l came and complained to him that deceased assaulted him and has run away, where-after a mobile van was called and accused No. 1 was taken in the said van and was hospitalised. It would, therefore, be reasonable to come to the conclusion that before accused No. 1 was taken to the hospital by the mobile van, it is he, who stated that deceased came and assaulted him. There is no material to indicate as to whether the other four accused persons were at all present when accused No.l was alleged to have been assaulted by the deceased or at any point of time thereafter arid the dead body of the deceased having been found hanging from the ceiling on the next morning. To connect the accused persons with deceased, no other circumstance has been established, excepting the circumstance of presence of human blood in the guard room and presence of group `A' blood on the lungi that was used as ligature, which is also the blood group of accused No.2. In the absence of any evidence that all these accused persons were seen in the guard room .last with the deceased, the so called presence of human blood in the guard room cannot be a clinching circumstance to bring home the charge against the accused persons. That apart, it has not been established that the said blood is of the same group as that of the deceased: It cannot, therefore, be reasonable to hold mat the deceased was assaulted in the guard room as contended by Mr. Chowdhary, appearing for the prosecution, in course of his arguments. The presence of group `A' blood on the lungi that was used as ligature, which is also the blood group of accused No. 2 could have been utilised as clinching circumstance against the said accused, had it been established that the lungi belongs to accused No.2. But in the absence of any such evidence and further in the absence of any investigation as to what was the blood group of the deceased, the said circumstance, in our opinion, cannot be held to be a clinching circumstance, so far as accused No. 2 is concerned. The only other circumstance relied upon by the prosecution is the presence of fibre of lungi of accused No.l in the hands of the deceased. But as has been stated earlier that there had been some altercation between the accused No. 1 and the deceased, even before the deceased went to the house of Principal PW2 and, further after he came back, it is alleged that deceased assaulted the said accused No.l. In such circumstances, mere presence of fibre of the lungi of accused No.l in the hands of the deceased cannot be held to be a conclusive circumstance against accused No.l also. In the aforesaid premises, we have no hesitation to come to the conclusion that the circumstances said to have been established by the prosecution evidence do hot unhesitatingly point towards the guilt of the accused and is not inconsistent with their innocence. We therefore, set aside the impugned conviction and sentence and acquit the appellants of the charges levelled against them and they be set at liberty forthwith, unless required in any other case.
These appeals are accordingly allowed.