Supreme Court of India
State Of M.P vs Wazir Khan & Anr on 16 October, 2008
Equivalent citations: AIR 2008 SC (SUPP) 729, 2008 (15) SCC 447, (2009) 64 ALLCRIC 285, (2009) 1 MADLW(CRI) 153, 2009 (3) SCC (CRI) 1039, (2008) 15 SCALE 100, (2009) 73 ALLINDCAS 239 (SC), (2009) 2 MAD LJ(CRI) 966
Author: Arijit Pasayat
Bench: Mukundakam Sharma, Arijit Pasayat
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL No. 1510 OF 2004
STATE OF M.P. ... Appellant(s)
Versus
WAZIR KHAN & ANR. ... Respondent(s)
JUDGMENT
Dr. ARIJIT PASAYAT,J.
Heard learned counsel for the appellant-State and learned counsel for the respondents. The High Court by its impugned judgment directed acquittal of the respondent who faced trial for alleged commission of offence punishable under Section 302 read with Section 34 of the Indian Penaal Code, 1860 (in short 'IPC').
The prosecution version as unfolded during trial in a nutshell is as follows:-
In the night of 3.9.1993 at about 8:45 respondent No. 1 had thrown a petrol bomb on Saheed Khan (hereinafter referred to as 'deceased') after igniting the petrol bottle with match stick. According to the prosecution Wairkhan had a petrol bomb in his hand. Hanif -2- ignited the petrol bomb with match stick and Wazirkhan threw the said bottle filled with petrol at Saheed. The bomb burnt instantly which resulted into the death of deceased by burning. After filing FIR, charges were framed. Respondents were tried and convicted for the offence. An appeal was filed against the order of conviction. Respondents submitted before the High Court that nature of evidence adduced against the respondents is not reliable and prosecution story itself demonstrates that the story is not reliable. Respondents invited attention to the evidence of PW-2, Ashok. This witness had deposed that Wazirkhan was holding bomb in his hand which was ignited by Hanif by match stick and then the said bomb was thrown on deceased Saheed and Saheed started burning. He came out of the shop and rushed to inform Abdul Khalil, uncle of Saheed. This witness in para 6 has deposed that after climbing the stairs, bomb was thrown in the shop. Similar statement was given by PW3 Sattar Khan that Wazirkhan had thrown the petrol bomb which hit the head of Saheed and he was burnt. He chased the accused but he could not catch them. Thereafter he returned back and deceased was taken by Matador to hospital. Mehboob Khan PW4 had deposed that Hanif had ignited the bomb by match -3- stick and thrown at Saheed. This witness had deposed that burning petrol bomb fell on the deceased and he was burnt alive. Dr. Vinod Lahiri PW12 had deposed that deceased was having second and third degree burn injuries. The burns were dry. The percentage of burn was 90%. He admitted that the injury can be caused if petrol is poured over the body and body is ignited by fire. He further deposed that if some bottle or bag filled with petrol is thrown at any person and fire ignited then the person cannot receive the injuries as are received by the deceased. If a glass bottle filled with petrol is ignited and thrown at the deceased will have injuries by glass pieces but no injuries by glass pieces were found.
It was noted as follows:-
In the light of evidence of doctor and eye witness it was held that the prosecution has failed to prove its case beyond reasonable doubt. Case of the prosecution that the bomb was thrown at the deceased is belied by the medical evidence and the fact that no injury by glass pieces was found on the body of the deceased. We hold that the prosecution has failed to prove its case beyond resonable doubt.
The High Court with reference to the evidence of -4- the Doctor found that the scenario as presented is not believable. Accordingly, the appeal filed by the respondent questioning correctness of their conviction as was done by learned Additional Sessions Judge-IInd, Gunna was allowed and the conviction of the respondents was set aside.
Learned counsel for the appellant-State submitted that the High Court in a very cryptic manner passed the order of acquittal. It has proceeded on the basis of hypothetical answer given by the Doctor overlooking the evidence of eye-witnesses. Learned counsel for the respondent supported the judgment of the High Court.
We find substance in the stand of learned counsel for the appellant that the judgment is very cryptic. But when the materials on record and the discrepancies in evidence as pointed out by accused persons are taken into account, the inevitable conclusion is that the High Court's ultimate conclusion directing acquittal is in order. It is not only the opinion of the Doctor which affects credibility of the prosecution version. There are several other factors which were highlighted by the trial court- i.e. the delayed presentation of the FIR and the delayed despatch to the Elaka Magistrate.
-5-
In that view of the matter, we do not consider this to be a fit case for consideration. Hence the appeal fail and is dismissed accordingly.
...................J. (Dr. ARIJIT PASAYAT) ....................J. (Dr. MUKUNDAKAM SHARMA) New Delhi, October 16, 2008.