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 4, Cited by 3]

Supreme Court - Daily Orders

Kailash Chand vs State Of Rajasthan on 27 April, 2016

Bench: A.K. Sikri, R.K. Agrawal

                                                             1

                                      IN THE SUPREME COURT OF INDIA
                                     CRIMINAL APPELLATE JURISDICTION


                                     CRIMINAL APPEAL             NO(S). 2072/2011

     KAILASH CHAND                                                                           APPELLANT(S)

                                                                 VERSUS

     STATE OF RAJASTHAN                                                                  RESPONDENT(S)


                                  WITH
     Crl.A. No. 2073/2011, Crl.A. No.                                    2074/2011       &    Crl.A.   No.
     441/2016 @ SLP(Crl) No. 284/2012




                                                     O R D E R

Leave granted in SLP(Crl.)No. 284 of 2014.

These four appeals are filed by four persons who are convicted for committing the offence of murder punishable under Section 302 of the Indian Penal Code (hereinafter referred to as 'IPC'). The Trial Court, on conviction, awarded them sentence of rigorous imprisonment for life. By the impugned judgment of the High Court, the said conviction and sentence has been maintained resulting in dismissal of the appeal which was filed by these four accused persons challenging the verdict of the Sessions Judge. We may state at Signature Not Verified this stage itself that in all five persons were arrayed as Digitally signed by ASHWANI KUMAR Date: 2016.05.04 14:16:51 IST Reason: accused persons in the said case. However, one accused person was acquitted by the Trial Court and against that acquittal, 2 no appeal was filed by the State and, therefore, his acquittal became final at the stage of trial itself. As per the prosecution, it is a case of custodial death wherein one Radhey Shyam Darji along with two other persons, who was wanted in a theft case, was beaten in the Police Station and tortured by these accused persons who are all police officials. As a result of the said beating, Radhey Shyam Darji succumbed to the injuries. It is also the case of the prosecution that after the death of Radhey Shyam Darji, his body was burnt/cremated by these accused persons and, thus, they also committed offence under Section 201 of the IPC. The entire case is based upon the allegations of the custodial and tortured death of that person who is named Radhey Shyam Darji. The case surfaced on the complaint filed by one Shri Kalu Ram Rawat, the then Circle Officer, Bnawani Mandi with the Police Station Gangdhar. As per that, he had received a complaint to the effect that the then SHO,Gangdhar along with his five police officials has illegally detained and beaten three persons, namely, Radhey Shyam, Balu and Kalu for interrogation for an offence of theft and Radhey Shyam Darji died during the intervening night of 6th/7th May, 1999 at about 3.00 a.m at the Police Station itself. His dead body was burnt at an unknown place on the same night. The matter was investigated and the prosecution found during the investigation that the aforesaid 3 three persons, namely, Radhey Shyam Darji s/o Ram Lal r/o Shahajahanpur, M.P., Balu and Lalu were arrested by the police in relation to some other case at Shahajahanpur and were granted bail therein on 05.05.1999. Since they were wanted in some other case which was registered at Police Station, Gangdhar,SHO Raju Singh of Gangdhar Police Station had deputed three constables, namely, Dilip Singh, Tola Ram and Rajesh to bring those suspects. These three persons had gone to Shahajahanpur and arrested the said three persons and brought them to Police Station, Gangdhar. We have already pointed out above that Radhey Shyam Darji was beaten and tortured by the accused persons resulting into his death. It may be mentioned at this stage that from the very beginning, the accused persons/appellants herein had questioned the evidence which was led by the prosecution against them and it was highlighted by these appellants that the very identity of Radhey Shyam Darji s/o Ram Lal r/o Shahajahanpur, M.P. had not been established by the prosecution and, therefore, the prosecution had miserably failed to prove the case of murder of Radhey Shyam Darji s/o Ram Lal r/o Shahajahanpur, M.P. against the accused persons. In this behalf, it was pointed out that the documents which were produced by the prosecution in the case in Shahajahanpur, M.P., as per which Radhey Shyam Darji, Balu and Kalu were released on bail, did not pertain to Radhey 4 Shyam Darji and in fact, the person who was released on bail in the said case was altogether a different person whose name was Radhey Shyam Chamar s/o Hira Lal r/o Barabali, Rajasthan. This anomaly which was pointed out by the defence has not been accepted by the Trial Court as well as by the High Court on the ground that as per the provisions of Section 106 of the Indian Evidence Act it was for the accused persons to show where Radhey Shyam Darji who was arrested by them, had gone and on this basis, it was held that it was Radhey Shyam Darji who was picked up, beaten up and killed by these officials.

Since the aforesaid approach of the courts below is clearly erroneous in law and the facts discussed hereinafter go to show that the prosecution has miserably failed to show that Radhey Shyam Darji was picked up by the accused persons and beaten up, it is not necessary to discuss any other evidence and our focus would be on the identity of the person who allegedly picked up by the accused persons.

In order to prove its case that Radhey Shyam Darji was involved in the case registered at the Police Station, Shahajahanpur, M.P and was granted bail therein, the prosecution as amongst others produced four documents which are relevant for us. These are Exhibit P-75 to Exhibit P-78. Exhibit P-76 is the First Information Report No. 31 of 1999 in 5 the case that was registered at Shahajahanpur, M.P. The person accused therein is shown as Radhey Shaym Chamar s/o Hira Lal r/o Barabali, Rajasthan. Exhibit P-77 again mentions radio message from SHO, Shahajahanpur to SHO, Gangdhar wherein the persons who were implicated in the case at Shahajahanpur are mentioned. It again names one Radhey Shyam s/o Hira Lal Chamar r/o Barablai, Rajasthan. Exhibit P-78 is the charge sheet filed in the aforesaid case which also describes accused herein as Radhey Shyam s/o Hira Lal Chamar r/o Barablai, Rajasthan. Exhibit P-75 is the letter of SHO, Shahajahanpur to the Investigating Officer, CID-CB who had conducted the investigation in the case which was registered against the appellants herein. In the said letter again the description of Radhey Shyam is given that of Radhey Shyam s/o Hira Lal Chamar r/o Barabali, Gangdhar. Significantly, the Investigation Officer in the present case, put remarks on this letter that 'if we kept that case no. 75/1999' (that is FIR in the instant case). It becomes clear from the aforesaid documents that the person who was involved in the case registered against that person in Shahajahanpur, M.P. was one Radhey Shyam. It is the case of the prosecution that it is that very person who was picked up. However, the allegation is that, the person who was beaten up, tortured and killed in the Police Station was some Radhey Shyam Darji. It is not understood if Radhey Shyam was 6 picked up then how another person Radhey Shyam Darji was tortured and killed. The prosecution has miserably failed to prove as to whether the Radhey Shyam Darji was altogether a different person, inasmuch as in the FIR registered against the appellants the particulars of Radhey Shyam Darji was given as son of Ram Lal r/o Shahajahanpur, M.P. PW-1/Balu who was also picked up along with Radhey Shyam Chamar was asked a specific question in the cross-examination as to where Radhey Shyam Darji is and his categorical reply was that Radhey Shyam Darji is alive and he was not lodged in jail along with them. In this backdrop, when the prosecution's own case, as set up in the charge sheet in support of which the aforesaid evidence is given, does not prove the allegation of killing Radhey Shyam Darji, we fail to understand as to how aid of Section 106 of the Indian Evidence Act could be taken by the Trial Court. It is trite that the prosecution has to stand on its own legs and sufficient evidence should have been produced to show how and from where Radhey Shyam Darji was picked up and tortured. On the contrary, insofar as picking of persons is concerned, the prosecution case itself mentions the name of Radhey Shyam Chamar. The documents which are produced in support thereof and have been discussed above do not prove, beyond reasonable doubt, the charges which were leveled against the appellants, namely, torturing and killing of 7 Radhey Shyam Darji.

We, thus, allow these appeals and set aside the conviction of the appellants. The appellants shall be released from jail forthwith, if not required in any other case. Since the appellants are Government Servants and are exonerated and acquitted of the charges, it goes without saying that they will be entitled to the service benefits accordingly.

......................J. [A.K. SIKRI] ......................J. [R.K.AGRAWAL] NEW DELHI;

APRIL 27, 2016.

8

ITEM NO.102                   COURT NO.12                 SECTION II

                  S U P R E M E C O U R T O F      I N D I A
                          RECORD OF PROCEEDINGS

Criminal Appeal    No(s).    2072/2011

KAILASH CHAND                                     Appellant(s)

                                    VERSUS

STATE OF RAJASTHAN                                Respondent(s)


WITH
Crl.A. No. 2073/2011
Crl.A. No. 2074/2011
SLP(Crl) No. 284/2012
(Office Report)

Date : 27/04/2016 These appeals were called on for hearing today.


CORAM :   HON'BLE MR. JUSTICE A.K. SIKRI
          HON'BLE MR. JUSTICE R.K. AGRAWAL

For Appellant(s)       Dr. J. P. Dhanda,Adv.
                       Mr. N.A. Usmani, Adv.

                       Mr.   Manish Kr. Chaudhary, Adv.
                       Ms.   Namita Choudhary, Adv.
                       Mr.   Ashutosh Kr., Adv.
                       Ms.   Pooja Katara, Adv.
                       Mr.   Harshul Singh, Adv.
                       Mr.   S. K. Verma,Adv.

                       Mr. Ranbir Singh Yadav,Adv.
                       Mr. P.M. Saini, Adv.
                       Ms. Anju K. Varkey, Adv.

                       Mr. Pramit Saxena,Adv.

For Respondent(s)       Mr. Shiv Mangal Sharma, AAG.
                        Mr. Puneet Parihar, Adv.
                        Mr. Prashant Bhagwati, Adv.
                        Ms. Aiswarya Bhati, Adv.
                        Gp. Capt. Karan Singh Bhati, Adv.
                        Mr. T. Gopal, Adv.
                        Ms. Heena Khan, Adv.
                       Mr. Milind Kumar,Adv.
                                 9

UPON hearing the counsel the Court made the following O R D E R Leave granted in SLP(Crl) No. 284/2012 The Criminal appeals are allowed in terms of the signed order. Interlocutory application(s) pending, if any, shall stand disposed of accordingly.




         (Ashwani Thakur)                 (Tapan Kr. Chakraborty)
          COURT MASTER                         COURT MASTER
               (Signed order is placed on the file)