Rajasthan High Court - Jodhpur
Bheekha Bharti And Ors vs State on 14 November, 2022
Bench: Sandeep Mehta, Kuldeep Mathur
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Criminal Appeal No. 460/1988
1. Bheekha Bharti S/o Dhanna Bharti Gusain (Since deceased
- Appeal abated vide order dated 23.01.2020)
2. Jassa Bharti S/o Dhanna Bharti Gusain
3. Bhanwar Bharti S/o Dhanna Bharti Gusain
4. Somar Bharti S/o Dhanna Bharti Gusain
All r/o Bhadana, P.S. Mundawa, District Nagaur (Raj.)
----Appellant
Versus
State of Rajasthan
----Respondent
Connected With
D.B. Criminal Appeal No. 134/1989
State of Rajasthan
----Appellant
Versus
1. Jassa Bharti son of Dhanna Bharti
2. Bhanwar Bharti son of Chhotu Bharti
3. Somar Bharti son of Dhanna Bharti
all by caste Gusai, R/o Bhadana, P.S. Mundwa, Nagaur
----Respondent
For Appellant(s) : Mr. Manish Shishodia, Senior
Advocate, assisted by Mr. Ajay Singh
Rathore
For Respondent(s) : Mr. B.R. Bishnoi, AGC
HON'BLE MR. JUSTICE SANDEEP MEHTA
HON'BLE MR. JUSTICE KULDEEP MATHUR
Judgment
Date of pronouncement : 14/11/2022
Judgment reserved on : 11/07/2022
BY THE COURT : PER HON'BLE MEHTA, J.
(Downloaded on 14/11/2022 at 08:57:44 PM)
(2 of 19) [CRLA-460/1988] These two appeals are directed against the judgment dated 26.11.1988 passed by the learned Additional Sessions Judge, Nagaur in Sessions Case No.57/1987, whereby the appellants herein were convicted and sentenced as below :-
S. Name of the Offence for Sentence, fine and
No. appellant which default sentence
convicted awarded
1. Bheekha Bharti Section 302 IPC Life imprisonment
(Since deceased) alongwith a fine of
(Appeal abated vide Rs.100/- and in
order dated default of payment of
23.01.2020) fine, additional
simple imprisonment
of one month
Section 325 IPC Seven years'
rigorous
imprisonment
Section 342 IPC One month's rigorous
imprisonment
2. Somar Bharti Section 323/34 Three months'
3. Jassa Bharti IPC simple imprisonment
alongwith a fine of
4. Bhanwar Bharti Rs.100 and in default
of payment of fine,
additional simple
imprisonment of
seven days'
While the appellants in Appeal No.460/1988 have challenged the judgment whereby they have been convicted and sentenced by the trial court, the State of Rajasthan has filed the Appeal No.134/1989 for assailing the acquittal of the accused Jassa Bharti, Bhanwar Bharti and Somar Bharti from the offences punishable under Sections 302/34, 325/34 and 342 IPC.
It may be stated here that the accused Bheekha Bharti, who was convicted for the offence punishable under Section 302 IPC simplicitor amongst others and was sentenced to life (Downloaded on 14/11/2022 at 08:57:44 PM) (3 of 19) [CRLA-460/1988] imprisonment on the said count, expired during pendency of the appeal and hence, Appeal No.460/1988 was dismissed as having abated to his extent.
Briefly stated, facts of the prosecution case are as below :-
The houses of Ramdev, son of the deceased Kirtaram) and the accused Bheekha are located nearby in the Village Bhadana, Police Station Mundwa, District Nagaur. A complaint under Section 107 CrPC (Ex.P/30) came to be filed by the accused Somar Bharti against Ramdev and Sheraram in the Court of the Executive Magistrate concerned alleging that these persons tried to beat him up on 08.06.1987. Ramdev, in turn also filed a complaint under Section 107 CrPC against Bheekha Bharti, Somar Bharti, Jassa Bharti and Bhanwaru Bharti alleging that these persons indulged in violence with him on 09.06.1987. Proceeding further, on 10.06.1987, Ramdev lodged a complaint in the Court of the Executive Magistrate concerned under Section 133 CrPC alleging that Bheekha, Jassa and Somar Bharti had obstructed the approach way to his house. The complaint was registered and the Magistrate issued notices to Bheekha Bharti, Jassa Bharti and Somar Bharti directing them to remove the obstruction or to appear in the court on 20.06.1987 and show cause as to why such a direction may not be issued. Thus, the backdrop of the incident is that the land disputes and prior enmity prevailed between the parties.
The prosecution has come out with a case that Kirtaram left his house on 23.06.1987 in the evening carrying with him, (Downloaded on 14/11/2022 at 08:57:44 PM) (4 of 19) [CRLA-460/1988] jaggery and Rotis for feeding the bulls. No sooner had Kirtaram moved out of his house, Bheekha, Jassa and Somar Bharti launched an attack upon him. Kirta's granddaughter Shanti noticed that her grandfather was being assaulted, on which, she cried out and called her mother Singari for help. Shanti, Singari and Singari's nephew Devaram, who was visiting the house of Ramdev, rushed to save Kirtaram and saw that he was being assaulted by the above-mentioned accused persons. It is alleged that Bheekha inflicted a blow from the reverse side of a Kassi on the head of Kirtaram, due to which, he fell down. Accused Bhanwaru also came there with a Kassi. All four offenders assaulted Kirta. Shanti, Singari and Devaram tried to save Kirta and in this process, Shanti and Singari also received injuries. The assailants then went away presuming that Kirtaram had died. The three family members picked up Kirtaram and took him home. Later he was taken to Mundwa hospital. On the very same night (on 23.06.1987), at about 08.00 p.m., Singari (P.W.1) lodged a written report (Ex.P/1) incorporating the above allegations at the Police Station Mundwa, on the basis whereof, FIR No.69/1987 came to be registered for the offences punishable under Sections 307 and 323/34 IPC and investigation was commenced. The SHO Richhpal Singh (P.W.13) claims to have recorded the statement of Kirtaram (Ex.P/10) in Government hospital, Mundwa in presence of Medical Officer Dr. Pratap Singh (P.W. 11) in the night at about 09.40 p.m., wherein the victim alleged that he was proceeding from his Bada and was waylaid by Bheekha, Jassa and Somar, who were armed with lathis and Kassis. Bheekha gave him a Kassi blow from the reverse side. Bhanwaru also came around with a (Downloaded on 14/11/2022 at 08:57:44 PM) (5 of 19) [CRLA-460/1988] Kassi and he also beat him up. He lost senses and did not know what happened thereafter. Kirtaram's injuries were examined by the Medical Officer Dr. Pratap Singh (P.W.11) on 23.06.1987 at 09.30 p.m. and the Medico-Legal Report (Ex.P/9) was issued taking note of the following injuries and the precarious condition of the victim, he was immediately referred to the Government Hospital, Nagaur for x-ray and treatment.
"Haematoma with Fluctuating painful swelling 4"-4" on right temporo-parietal region. Profuse bleeding from right ear coming out. General condition - pulse 120 P.M., B.P. 100/60, Temp. 97 F. Vomiting started."
Shanti and Singari were also examined for their injuries.
Kirtaram was taken to Nagaur Hospital, but he expired, on which the Medical Jurist, Nagaur Dr. Arjun Ram (P.W.8) carried out autopsy upon the dead body and issued the postmortem report (Ex.P/7) taking note of the following injuries :-
1. Contusion with swelling 5 cm x 3 cm right temporal region.
2. Contusion with swelling 4 cm x 2 ½ right parietal region.
3. Contusion with swelling 7 cm x 3 cm starting from right parietal region to occipital region.
4. Contusion with swelling 6 cm x 4 cm starting from frontal region to temporal region.
The medical jurist opined that the cause of death of Kirtaram was caranio cerebral damage due to injuries over occipital parietal and temporal region of skull.
The routine process of investigation was undertaken. All the four accused persons named in the report were arrested on (Downloaded on 14/11/2022 at 08:57:44 PM) (6 of 19) [CRLA-460/1988] 25.06.1987 and acting in furtherance of the informations provided by them to the Investigating Officer under Section 27 of the Evidence Act, weapons used in the crime were recovered. Charge-sheet came to be filed against the accused persons in the Court of the Magistrate concerned for the offences punishable under Sections 302, 323, 325, 342/34 IPC. As the offence under Section 302 IPC was Sessions triable, the case was committed to the Court of Additional Sessions Judge, Nagaur, where charges were framed against the accused persons in the following terms :-
S.No. Name of the Offences for which charges were accused framed
1. Bheekha Bharti 302 IPC in the alternative 302/34, 325/34 and 342 IPC
2. Jassa Bharti
3. Bhanwar Bharti 302/34 IPC, 325/34 IPC and 342 IPC
4. Somar Bharti The accused pleaded not guilty and claimed trial. The prosecution examined 13 witnesses to prove its case. The accused, upon being questioned under Section 313 CrPC and when confronted with the allegations appearing against them in the prosecution evidence denied the same and claimed to be innocent.
Three witnesses were examined in defence.
After hearing the arguments advanced by the prosecution and the defence counsel and appreciating the
evidence available on record, the learned trial court rendered the judgment dated 26.11.1988 in the above terms.
As stated above, the accused have filed the Appeal No.460/1988 for assailing their conviction and sentences awarded for the respective charges, whereas the State has approached this court through the Appeal No.134/1989 for questioning acquittal of (Downloaded on 14/11/2022 at 08:57:44 PM) (7 of 19) [CRLA-460/1988] the accused Jassa, Bhanwar and Somar from the charge under Section 302 read with Section 34 IPC.
Mr. Manish Shisodia, learned Senior Advocate, assisted by Mr. Ajay Singh Rathore, representing the accused persons, vehemently and fervently urged that the entire prosecution case is false and fabricated. There is a grave contradiction in the medical evidence and the ocular testimony. Since the parties were inimical to each other, the prosecution witnesses have indulged in making wholesome over-implication of assailants in this case. There is grave contradiction regarding nature of injuries suffered by the deceased Kirtaram because the Medical Jurist Dr. Pratap Singh (P.W.11), who prepared the injury report (Ex.P/9) at the earliest point of time categorically stated that he noticed only one injury on the head of the deceased. As against the unimpeachable testimony of Dr. Pratap Singh, Medical Jurist, Government Hospital, Mundwa, Dr. Arjunram (P.W.8), posted at Government Hospital, Nagaur gave an exaggerated version regarding the injuries stating that he noted four injuries all on the head of the deceased. Mr. Shisodia urged that as per the prosecution witnesses, all the four accused persons were armed with Kassis, but despite that, not a single injury by sharp weapon was noticed by either of the doctors on the body of Kirtaram. He urged that the observations made in the postmortem report (Ex.P/7) that as many as four injuries were noticed on the skull region of the deceased is prima facie unbelievable and hence this version was rightly discarded by the trial court. He further urged that from an over all appreciation of the evidence available on record, without any doubt, two views are possible and hence, this court should be loathe to interfere with acquittal of the accused persons from the (Downloaded on 14/11/2022 at 08:57:44 PM) (8 of 19) [CRLA-460/1988] charge under Section 302 read with Section 34 IPC and that too after more than 35 years of the incident. He submitted that the main accused Bheekha Bharti, who was convicted for the offence under Section 302 IPC simplicitor has passed away and thus, there would be no justification whatsoever to reverse the acquittal of the accused Jassa, Bhanwar and Somar as recorded by the trial court in the above terms. Mr. Shisodia further urged that dying declaration (Ex.P/10) is a concocted document and the trial court was absolutely unjustified in placing reliance thereupon. Mr. Shisodia further submitted that looking to the fact that only a solitary injury was caused to the deceased Kirtaram, it is impossible to believe that the so-called eye-witnesses Shanti, Singari and Devaram could have actually seen Shri Kirtaram being given the said blow. They reached the spot after the deceased had been beaten and hence, there was no possibility that these witnesses could have actually seen the blows being landed by the accused on the deceased. He implored the court to accept the appeal filed by the accused and to dismiss the State appeal against acquittal.
Per contra, learned Public Prosecutor, vehemently and fervently opposed the submissions advanced by Mr. Shisodia. He urged that the incident took place in the late hours of 23.07.1987. There was a prior enmity between the parties, which fact is manifested from the complaints under Section 107 CrPC, which had been filed by both the sides just a few days before the incident. The witness Shanti heard the fervent cries of her grandfather, who was being assaulted by the accused persons, on which, she immediately called her mother for help. The family members rushed to the place of incident and tried to save Shri (Downloaded on 14/11/2022 at 08:57:44 PM) (9 of 19) [CRLA-460/1988] Kirtaram, whereupon, Shanti as well as her mother Smt. Singari were both brutally assaulted by the accused persons and multiple injuries were caused to them as well. As both Shanti as well as Singari also received injuries in the self same incident, their presence at the spot cannot be doubted. Names of the accused were mentioned in the dying declaration (Ex.P/10) made by Shri Kirtaram as well as in the prompt written report (Ex.P/1) lodged by Smt. Singari. The eye-witnesses Shanti, Singari and Devaram have given convincing evidence regarding active participation of the accused in the incident and thus, as per the learned Public Prosecutor, the trial court was absolutely unjustified in acquitting the accused Jassa, Bhanwar and Somar from the charge under Section 302 read with Section 34 IPC. He urged that the findings recorded in the impugned judgment regarding the so called contradiction in the evidence of the two medical jurists is without merit Dr. Pratap Singh (P.W.11) and Dr. Arjunram (P.W.8) are conjectural and perverse. Learned Public Prosecutor urged that Dr. Pratap Singh examined Kirtaram at the PHC, Mundwa and noticed that the condition of the injured was precarious at that time. In such a situation, it could not be expected from the doctor that he would take meticulous care to notice each and every injury caused on the person of the victim and hence, it is quite possible that during cursory medical examination, the medical jurist might have overlooked the other injuries, which were noticed by Dr. Arjunram, when he conducted postmortem upon the dead body of Kirtaram. Thus, the learned Public Prosecutor urged that the defence argument regarding there being contradictions in the evidence of the two medical jurists and the finding recorded by the trial court on this aspect is perverse and untenable. He (Downloaded on 14/11/2022 at 08:57:44 PM) (10 of 19) [CRLA-460/1988] submitted that Dr. Arjunram (P.W.8) had no animosity whatsoever with the accused persons and thus, there is no reason as to why he would make a false narration regarding the injuries noticed on the body of the deceased while he conducted autopsy and issued the postmortem report. Learned Public Prosecutor also urged that the evidence of the three prosecution eye-witnesses Shanti, Singari and Devaram is unimpeachable and so is the dying declaration (Ex.P/10). Hence, he implored the court to accept the State appeal, set aside the acquittal of the accused Jassa Bharti, Somar Bharti and Bhanwar Bharti as recorded by the trial court from the offence punishable under Section 302/34 IPC and convict and awarded them life imprisonment.
We have given our thoughtful consideration to the submissions advanced at bar and have gone through the material available on record. Since the main accused Bheekha, who was convicted by the trial court for the offence punishable under Section 302 IPC simplicitor has expired, the question of primary importance to be examined by this court is in the appeal preferred by the State Government for assailing the acquittal of Jassa Bharti, Bhanwar Bharti and Somar Bharti from the charge for offence under Section 302/34 IPC. Law is well-settled by a catena of Supreme Court judgments that where two views are possible on the basis of evidence available on record, the appellate court should be slow in interfering with the finding of acquittal recorded by the trial court after appreciation of evidence available on record. Reference in this regard may be had to the Supreme Court judgments in the cases of :
(1) Ramakant Mishra & Ors. Vs. State of U.P. & Ors.
[(2015) 8 SCC 299] (Downloaded on 14/11/2022 at 08:57:44 PM) (11 of 19) [CRLA-460/1988] (2) Sanjeev & Anr. Vs. State of Himachal Pradesh [(2022) 6 SCC 294] Keeping the above principles in mind, we now proceed to examine consider whether appreciation of evidence led by the prosecution permits two views or that the only appropriate conclusion would be to reverse acquittal of the three respondents Jassa Bharti, Bhanwar Bharti and Somar Bharti from the charge under Section 302/34 IPC. We, therefore, proceed to briefly discuss the evidence available on record. The prosecution proposed direct evidence of eye-witnesses Singari (P.W.1), Shanti (P.W.5) and Devaram (P.W.6) and the dying declaration (Ex.P/10) in its endeavour to prove the charges.
Firstly, we proceed to consider the dying declaration (Ex.P/10) of Kirtaram, which was recorded by the SHO Richhpal Singh (P.W.13). At the outset, it may be stated here that Kirtaram had been inflicted significant injuries on the head and ribs and he expired within few hours of the incident. There is a note appended by the doctor at the end of the dying declaration that the injured was fully conscious and the dying declaration was recorded in his presence. Learned defence counsel, however, criticized the dying declaration on the ground that before proceeding to record the same, the Investigating Officer did not give any requisition to the doctor for ascertaining the fitness of the injured to give such statement. In continuance thereof, we have perused the injury report (Ex.P/9) of Kirtaram prepared by the Dr. Pratap Singh (P.W.11), in which the doctor noted that profuse bleeding was taking place from right ear of the deceased. His pulse was recorded as 120 per minute. The B.P. of the patient was 100/60 and he was vomiting. The doctor immediately (Downloaded on 14/11/2022 at 08:57:44 PM) (12 of 19) [CRLA-460/1988] referred the injured to higher center at Nagaur for x-ray and treatment. This injury report was prepared at 09.30 p.m. on 23.06.1987. The dying declaration also bears the time 09.30 p.m. as the time of commencement, whereas the time of conclusion is mentioned 09.40 p.m. As per the FIR (Ex.P/1), the incident took place in the evening at about 6 o'clock. Looking to the grave nature of head injury suffered by the injured and the time gap of almost 3 hours in recording of the dying declaration (Ex.P/10), a serious doubt is created in the mind of the court as to whether Kirtaram would actually have been in a position to give such statement. In addition thereto, we may note here that the SHO Richhpal Singh (P.W.13) admitted in his cross-examination that when the statement of Kirtaram was recorded, his son Ramdev was present besides him. When we peruse the statement of Ramdev (P.W.2), it comes out in the cross-examination that he admitted that when he first saw his father, he was unconscious. Thus, we are of the firm view that the dying declaration (Ex.P/10) is full of suspicious circumstances and the trial court rightly discarded it as being doubtful.
Now proceed to discuss the remaining prosecution evidence.
The FIR (Ex.P/1) was lodged by Mrs. Singari (P.W.1), wife of Ramdev, to the SHO, Police Station Mundwa at 08.00 p.m. on 23.06.1987, wherein she alleged that the incident took place in the evening at about 6 o'clock. Her father-in-law Kirtaram went out to feed the cows/bulls. Soon thereafter, her daughter Shanti cried out that people of Bharti community were beating her grandfather (Kirtaram). The informant ran out of the house and saw that Bheekhla, Jasiya and Somar all armed with Kassis had (Downloaded on 14/11/2022 at 08:57:44 PM) (13 of 19) [CRLA-460/1988] surrounded her father-in-law and were assaulting him. Bheekhla gave blow of reverse side of Kassi with full force on the head of her father-in-law, who fell down on the ground. At the same time, Bhanwaru S/o Chhotu also came there and participated in the assault. Her father-in-law was inflicted numerous injures even after he fell down. Her brother Devaram was visiting her house and he joined the informant and her daughter in an endeavour to save Kirtaram. She and her daughter too were beaten by the assailants, who went away from the spot after committing the crime. They brought Kirtaram back home. Her husband returned home after some time, whereafter the FIR came to be registered.
The first informant Singari was examined as P.W.1 at the trial. In her testimony, she stated that the incident took place in the evening at about 7 o'clock. Her father-in-law had gone out of the house to feed the bull. She, her daughter Shanti and her nephew Devaram were present in the house. Shanti went out of the house and returned shortly raising a hue and cry that her grandfather was being beaten by people of Swami community. The witness, alongwith Devaram and Shanti rushed to the spot and saw Bheekha Bharti, Somar Bharti, Jassa Bharti and Bhanwar Bharti assaulting Kirtaram. All four were armed with Kassis and were inflicting blows to Kirtaram using the same from reverse side. She and Shanti tried to intervene, on which, both of them received injuries at the hands of the assailants. She could not say, who of the accused persons landed the blow on her body. After the assault, the assailants went back to their respective homes. Her father-in-law was bleeding from mouth and ears. The other relatives came to the spot. Her husband returned from the fields and brought a vehicle, wherein Kirtaram was boarded (Downloaded on 14/11/2022 at 08:57:44 PM) (14 of 19) [CRLA-460/1988] and was first taken to the police station and then to the hospital. She alleged that Bheekha Bharti wanted to construct a platform in front of their house, which was obstructing the way. Her father- in-law protested against this illegal action and hence, he was beaten and killed. In cross-examination, the witness admitted that platform in front of the house of Bheekha Bharti was constructed about 3 years earlier. No exchange took place between them and the accused on the day of the incident. Her husband had lodged proceedings under Section 107 and 133 CrPC against the accused party. She saw the assault immediately on coming out of the gate of her house. When she first saw her father-in-law, he was standing. Shanti and Devaram followed her. The incident took place in front of Guman Bharti's house. The witness was confronted with omission in the FIR (Ex.P/1) with reference to the allegation made by her in her swron testimony that all the accused persons gave blows to her father-in-law by the reverse side of Kassis. She stated that she had incorporated such allegation in the report as well as in the police statement (Ex.D/1). We have perused the FIR (Ex.P/1) and the police statement (Ex.D/1) of the witness and find that there is no such allegation in either of these two previous versions of the witness that all four accused persons inflicted blows to Kirtaram with reverse side of Kassis. In the FIR (Ex.P/1), it is specifically mentioned that Bheekhla gave blow on the head of the father-in- law of the informant with full force using the reverse side of Kassi. Therefore, we find that significant and material improvement was made by Singari when she alleged that all four accused persons gave blows by reverse side of Kassis to Kirtaram. (Downloaded on 14/11/2022 at 08:57:44 PM)
(15 of 19) [CRLA-460/1988] Shanti (P.W.2) stated in her evidence that the incident took place at about 6 o'clock in the evening. Her grandfather had gone to feed the bull. She came out of the house and saw that the four accused persons, all armed with Kassis, were giving blows thereof from the reverse side on the head of Kirtaram. She shouted and called her mother. Then she rushed towards the place of incident and fell on top of her grandfather. Her mother also tried to intervene. She and her mother both received injuries at the hands of the accused. In cross-examination, the witness was confronted with her police statement (Ex.D/2) regarding significant omissions and contradictions. We find that in the police statement (Ex.D/2) of this witness as well, there is complete omission of the allegation that all the three accused persons other than Bheekha caused injuries to her grandfather by reverse side of Kassis.
Similar position is reflected from the statement of Devaram (P.W.6).
Dr. Arjun Ram (P.W.8) conducted autopsy upon the dead body of Kirtaram and prepared the post-mortem report (Ex.P/7) taking note of the injuries, which have been described (supra). The defence gave a suggestion to the Doctor that son of the deceased was married to daughter of one of his relatives and that is why he had given contorted/exaggerated description of injuries found of the body of the deceased. The Doctor denied the same.
Dr. Pratap Singh (P.W.11), who conducted medical examination of Kirtaram at the PHC, Mundwa, and issued the medico legal report (Ex.P/9) deposed that he noticed a Haematoma admeasuring 4"x4" on right temporal region of (Downloaded on 14/11/2022 at 08:57:44 PM) (16 of 19) [CRLA-460/1988] Kirtaram. The Doctor also prepared the medico legal reports of Singari (Ex.P/12) and Shanti (Ex.P/13) taking note of the following injuries:-
Injuries of Singari :
1. Bruise 3 inch x 1 inch on upper back of right shoulder joint.
2. Complaint of pain on 4 inch x 2 inch area on the lower front of the left side chest.
Injuries of Shanti :
1. Bruise 3 inch x 1 inch on outer lower part of right thigh (left)
2. Bruise 1½ inch x ½ inch on upper back part of right shoulder joint In cross-examination, the Doctor affirmed that he did not notice four separate injuries on the head of Kirtaram.
Apparently, thus, from the testimony of Dr. Pratap Singh (P.W.11) and Dr. Arjun Ram (P.W.8), a significant contradiction is noticeable regarding the number and location of injuries suffered by the deceased Kirtaram.
The Investigating Officer Richhpal Singh (P.W.13) gave evidence regarding recording of the dying declaration (Ex.P/10), registration of the previous complaints under Sections 107 and 133 Cr.P.C. between the parties and other steps of investigation. The defence examined three witnesses namely, Mohan Puri (D.W.1) for proving alibi of Somar; Tulcha Puri (D.W.2) for proving alibi of Bhanwaru Bharti and Sattu Puri (D.W.3), who stated that Kirtaram was hit by a bull and the injuries were received by him in this manner.
(Downloaded on 14/11/2022 at 08:57:44 PM)
(17 of 19) [CRLA-460/1988] After appreciating the evidence available on record, a significant fact which emerges is that the three material eye witnesses, namely, Singari (P.W.1), the first informant, Shanti (P.W.5) and Devaram (P.W.6), all alleged that all the four accused persons were armed with Kassis, which is a sharp edged weapon. It is not in dispute that Kirtaram was a 75 years old man. The accused all young men were four in number, whereas the victim was all alone. The incident took place in front of the house of the accused. As per the prosecution case, Shanti heard the cries of her grandfather, after which, she came out of the gate of the house and claims to have seen accused indulging in the assault. As per the statement of Dr. Pratap Singh (P.W.11), a solitary injury was noticed by the medical jurist on the head of the deceased. Landing this solitary blow would take a fraction of seconds only, after which the victim must have raised the hue and cry. Thus, the possibility of the eye-witnesses actually seeing the first blow being landed on the victim was virtually negligible. This blow was specifically attributed to the accused Bheekha Bharti in the dying declaration (Ex.P/10) as well as by the witnesses Singari (P.W.1), Shanti (P.W.5) and Devaram (P.W.6). We have a serious doubt in our mind as to whether the eye-witnesses could have actually seen the first blow being caused to Kirtaram and thus, their evidence to this extent is doubtful. Furthermore, considering the fact that as per the site inspection plan (Ex.P/2), there is a distance of about '23 pawandas', which is about 50 to 70 yards, the possibility that the witnesses could have seen the accused landing the blows on the body of the deceased that too with the "reverse" side of the Kassis is well nigh non-existent. The witnesses Shanti and Singari also alleged that they too were (Downloaded on 14/11/2022 at 08:57:44 PM) (18 of 19) [CRLA-460/1988] indiscriminately beaten by the accused persons, who were all armed with Kassis, yet meagre number of injuries, i.e. two each, were noticed in the injury reports of these two witnesses and those too by a blunt weapon. It cannot be believed that in spite of four young assailants armed with Kassis, which is a sharp weapon, running indiscriminate blows upon the deceased as well as the witnesses, not a single injury would be caused from the sharp side of the weapon. Apparently, thus, there has been a clear attempt of over-implication of accused and exaggeration of allegations by the prosecution witnesses. Thus, we are inclined to concur with the findings recorded by the trial court in the impugned judgment that the implication of the accused other than Bheekha Bharti in this incident is doubtful. Undoubtedly, two views are possible from the evidence on record, one which is in consonance with the conclusions drawn by the trial court and the other possibility of the accused Jassa Bharti, Bhanwar Bharti and Somar Bharti also having participated with Bheekha Bharti in the assault. Keeping in view the ratio of Hon'ble Supreme Court's judgments in the cases of Ramakant Mishra & Ors. Vs. State of U.P. & Ors. (supra) and Sanjeev & Anr. Vs. State of Himachal Pradesh (supra), as two views are possible after appreciation of evidence available on record, one of them favouring the accused, the acquittal of the accused persons as recorded by the trial court for the offences punishable under Sections 302/34, 325/34 and 342 IPC is not liable to interference. Hence, the Appeal No.134/1989 filed by the State of Rajasthan to question acquittal of the accused Jassa Bharti, Somar Bharti and Bhanwar Bharti from the offence under Section 302 read with Section 34 IPC does not merit acceptance. (Downloaded on 14/11/2022 at 08:57:44 PM)
(19 of 19) [CRLA-460/1988] However, conviction of the accused appellants Jassa Bharti, Bhanwar Bharti and Somar Bharti for the offence punishable under Section 323/34 IPC pertinently for causing simple injuries to the injured Singari and Shanti does not warrant any interference. They have remained in custody for the following periods :-
S.No. Name of the appellant Date of arrest Custody period
1. Bhanwar Bharti 25.06.1987 5 months 1 day
2. Somar Bharti 25.06.1987 2 month 6 days
3. Jassa Bharti 25.06.1987 2 month 6 days The incident took place more than 35 years ago. The main accused Bheekha Bharti has already expired. The accused Bhanwar Bharti has already remained in custody for a greater period than that awarded by the trial court. Thus, it would not be expedient in the interest of justice to direct that the accused Somar Bharti and Jassa Bharti should be sent to prison for serving out the remaining part of the sentence of three months imposed upon them by the trial court. Hence, while accepting the appeal preferred by the accused appellants Jassa Bharti and Somar Bharti in part, we hereby reduce the substantive sentence of three months awarded to them by the trial court for the offence punishable under Section 323/34 IPC to the period already undergone by them. D.B. Criminal Appeal No.460/1988 preferred against conviction is allowed in part in the above terms. The D.B. Criminal Appeal No.134/1989 preferred by the State against the acquittal is dismissed as lacking merit.
(KULDEEP MATHUR),J (SANDEEP MEHTA),J
Pramod/-
(Downloaded on 14/11/2022 at 08:57:44 PM)
Powered by TCPDF (www.tcpdf.org)