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 18, Cited by 0]

Telangana High Court

Mohd Shareef vs The State Of Telangana on 1 May, 2025

                HON'BLE SRI JUSTICE K.SURENDER
                               And
                HON'BLE SRI JUSTICE E.V.VENUGOPAL

           CRIMINAL APPEAL Nos.328 and 348 OF 2019

COMMON JUDGMENT:

(per Hon'ble Sri Justice K.Surender)

1. Criminal Appeal No.328 of 2019 was filed by A5 and A6, and Criminal Appeal No.348 of 2019 was filed by A1 to A4.

2. Both the appeals are heard and disposed of by way of this Common Judgment since the appellants are accused in S.C.No.290 of 2014 on the file of the IV Additional Metropolitan Sessions Judge at Hyderabad.

3. P.W.1-Junaid Khan is the defacto complainant. He went to the police station and informed the police around 1.15 p.m. about the murderous assault on his brother, namely Nihal Khan, by the accused, resulting in Nihal Khan's (deceased) death.

4. According to the complaint, P.W.1 stated that he is a native of Qazees village, Jaloon Zilla, Uttar Pradesh State, and that at about 11 years ago, he, along with his family and parents, came to Hyderabad and settled in Chota Bazar, Golconda, Hyderabad. His brothers are working as carpenters and also drive autos, eking out 2 a livelihood. One boy, Lakhan Singh (P.W.4), aged 14 years, a native of Uttar Pradesh, is learning and working as a helper in carpentry work. He is residing near Fateh Darwaza along with his mother. On 07.09.2013, P.W.4 took a small cycle on hire from A6, who has a shop styled "Yaseen Cycle Taxi" at Chota Bazar.

5. According to P.W.4, the same cycle was returned to A6 on the same day, but A6 claimed that P.W.4 had not returned the cycle. He continuously demanded the cycle from P.W.4 and visited their house. On 11.09.2013, at about 12.30 hours, while P.W.1, along with his family members and P.W.4, were attending to their work at their residence, A6, A4, A5, A1, and others came to their house, started abusing them in filthy language, and threatened and demanded the cycle. At that, they produced P.W.4 before them and told them that they could enquire with him. Then A6, who was holding a stick in his hand, beat P.W.1 on his head, due to which P.W.1 received a bleeding injury on his head. Then, A6 warned, saying, 'AGAR POLICE KO REPORT KARE THO MAAR DALENGE,' and tried to take P.W.4 with them, but P.W.1 and his family did not allow them to take P.W.4 and raised objections. While so, the 3 deceased, Nihal Khan, immediately started the auto, and P.W.1, along with his mother, P.W.3, started from the house to report the matter to the police. The deceased was driving the auto, and when they reached Sadath Nagar near Baquri function hall, Golconda, A6, A5, A1, A4, and others, immediately holding knives/daggers and sticks, stopped the auto and started beating the deceased. When P.W.1 and his family resisted, A6 caught hold of the hair of deceased, A1 stabbed the deceased on his chest, A4 and A5 stabbed him on abdomen and chest with knives, whereas other persons caused injuries on both his hands with knives. When the deceased immediately got down from the auto to rescue himself and started running, the accused chased him and caught hold of him within a short distance, again beating him with deadly weapons. Then, P.W.1 and others started shouting "Bachao Bachao". Meanwhile, P.W.2 came to their rescue, and on seeing them and the public gathering, A6 and his followers ran away from the scene. Immediately, P.W.2 took the deceased in the said auto bearing No.AP 12U 8675 and went to Area Hospital, Golconda, for treatment, but the deceased died while undergoing treatment within half an hour. The said information was given to the police when 4 P.Ws.2 and 3 also accompanied P.W.1 to the police station. P.W.2 is the brother of P.W.1, and P.W.3 is the mother of P.Ws.1 and 2. The narration of P.W.1 was typed in English at the instance of S.Brahmachary (L.W.23) (not examined), who was then the Sub- Inspector of Police. After the complaint, P.W.1 was referred to the hospital for treatment. P.W.1 was treated by P.W.8/Doctor, who found a laceration of 1 inch x ½ inch x 1 inch depth on the head. According to P.W.8, who issued Ex.P7/wound certificate, injuries received by P.W.1 were simple in nature.

6. P.W.12/Inspector of Police then went to the Government Hospital at Golconda and shifted the body to the Osmania General Hospital. P.W.12 also went to the scene of offence and preserved the scene. P.W.12 returned to the hospital and conducted an inquest on the body of the deceased. From the Osmania General Hospital, P.W.12 again went to the scene of offence, which is near Baquri Function Hall, Sadathnagar, Golconda, and conducted a scene of offence panchanama. The next day, i.e., on 12.09.2013, the dead body was sent for the purpose of autopsy. Autopsy was conducted by P.W.9, who found 15 injuries, which were blood injuries, cut 5 injuries,and chop wounds. According to P.W.9, the injuries were possible with a weapon such as a knife.

7. The appellants were arrested by P.W.12 on 15.09.2013 from the house of A1's father-in-law. Confessions were recorded, and one knife was also recovered at the instance of A1. Having concluded the investigation, a charge sheet was filed against all the appellants for the offences under Sections 147, 148, 302, 307, and 341 r/w 149 of IPC.

8. Learned Sessions Judge convicted the appellants/A1 to A6 and sentenced them to undergo rigorous imprisonment for a period of six months each for the offences under Sections 147 and 148 of IPC. Further, A1 to A6 were sentenced to undergo life imprisonment under Sections 302 r/w 149 of IPC. A6 was also sentenced to undergo rigorous imprisonment for a period of three years for the offence under Section 324 of IPC and under Sections 324 r/w 149 of IPC. A1 to A6 were further sentenced to undergo rigorous imprisonment for a period of one month each for the offence under Sections 341 r/w 149 of IPC. Further, A1 was sentenced to undergo rigorous imprisonment for a period of three years for the offence 6 under Section 25(1)(B) of the Indian Arms Act. However, the learned Sessions Judge found all the appellants not guilty of the offence under Section 307 of IPC.

9. Learned counsel appearing on behalf of the appellants would submit that P.Ws.1 to 3 are interested witnesses, and apart from the evidence of P.Ws.1 to 3, there is no other evidence against any of the appellants. There is any amount of contradiction amongP.Ws.1, 2, and 3, and further, they have developed their version during the course of their examination in the Court. Though no incident was narrated in the complaint to have taken place on 08.09.2013, 09.09.2013, and 10.09.2013, however, the witnesses have deliberately improved their case to falsely implicate the appellants. There is no independent witness who was examined by the police, though the alleged murder took place on a busy road in the afternoon when there would have been several persons on the road. Learned counsel further argued that though specific overt acts were attributed to some of the appellants in the complaint, however, during the course ofthe trial, a general speaking allegation was made about all the appellants stabbing the deceased. In view of 7 such discrepant evidence and also the delay in the complaint reaching the Court, it can only be inferred that a false case has been filed against A1 to A6. Learned counsel for the appellants relied on the following judgments:

i) Krishnegowda and others V. State of Karnataka1
ii) Lallu Manjhi and another V. State of Jharkhand2
iii) NarasapuramBalaiah V. State of Andhra Pradesh 3
iv) D. Thamodaran V. Kandasamy and another 4
v) Pappu V. State of Haryana5
vi) Nilesh Kashyap V. State of Chhattisgarh 6
vii) MiddelaParvaiah V. State of A.P., rep., by its Public Prosecutor, High Court of A.P., Hyderabad 7
viii) Eknath Ganpat Aher and Ors. V. State of Maharashtra and Ors8
ix) Suraj Pal V. State of U.P9
x) Tajiuddin V. State of Assam and others 10 1 2017 (2) ALD (Crl.) 42 (SC) 2 2003 CRI.L.J. 914 3 2016 (2) ALD (Crl.) 331 4 2016 (1) ALD (Crl.) 300 (SC) 5 (2015) 16 SCC 193 6 2020 0 Supreme (Chh) 330 7 2016 (3) ALT(CRI.)(A.P) 373 (D.B.) 8 2010 AIR SCW 3103 9 AIR 1955 Supreme Court 419 8
10. The witnesses have given contradictory statements about the incident. Instead of a narration, it is easier to follow when tabulated. The said contradictions are extracted below.

Sl. Incident P.W.1 P.W.2 P.W.3 P.W.4 P.W.5 P.W.6 Ex.P5 No .

1. 08.09.20 P.W.1 stated P.W.2 stated P.W.3 P.W.4 - - -

13 - that all the that on stated that stated warning accused 08.09.2013, at about that he incident persons, at at around three and a did not 10:00 AM, 10:00 AM, all half years go to the came to his the accused back, at shop on shop and came to their 11:00 AM, 08.09.20 enquired house and A6, along 13. That about P.W.4, informed with five P.W.2 demanding them that others, visited the return of P.W.4 had came to her his the bicycle. neither paid house and house in However, the rent nor enquired the since P.W.4, returned the with P.W.1 evening who is said bicycle. about the hours employed at In response, whereabout and his shop, was P.W.2 s of P.W.4 asked on leave at informed the and him the time, accused that demanded about P.W.1 he was the cycle. the informed unaware of The returnin them of his whether accused g of the absence and P.W.4 had gave a cycle to sent them taken the warning A6.

                        away.       The    bicycle     on   and              That
                        accused            rent.    Upon    threatened       P.W.2
                        insisted that      hearing this,    with     dire    said that
                        the bicycle be     the accused      consequenc       he
                        returned by        began            es,      and     returned
                        P.W.1,       as    abusing          then      left   the
                        P.W.4       was    them        in   the place.       cycle.
                        his employee.      filthy
                                           language,
                                           and     P.W.1
                                           pacified the
                                           situation. A6
                                           claimed     he
                                           would kill if
                                           he did not
                                           get the cycle
                                           back.

                                           He      also
                                           stated that
                                           the accused


10
     (2022) 1 SCC 395
                                                  9


                             persons
                             came      on
                             09.09.2013
                             and
                             10.09.2013.

                             In his cross-
                             examination,
                             P.W.2     did
                             not     state
                             before    the
                             police about
                             the accused
                             demanding
                             the cycle on
                             08.09.2013.

           However, the      However, in       P.W.3     did   In     his
           08.09.2013        his               not    state    cross-
           incident was      statement         before the      examina
           neither           recorded          police          tion,
           mentioned in      under             regarding       P.W.4
           the complaint     Section 161       the             did not
           nor in his        Cr.P.C.,          08.09.2013      state
           Section 164       P.W.2     not     incident.       before
           Cr.P.C            only              She             the
           statements.       described         admitted        police
                             the incident      the same in     that he
                             that              her cross-      was on
                             occurred on       examinatio      leave
                             08.09.2013        n               and did
                             but      also                     not go to
                             stated   that                     the shop
                             P.W.4    was,                     on
                             in       fact,                    08.09.20
                             present    at                     13, and
                             their shop on                     he also
                             that day and                      did not
                             had         a                     state
                             conversation                      before
                             with A6.                          the
                                                               police
                             P.W.2, in his                     about
                             cross-                            P.W.2
                             examination,                      visiting
                             stated   that                     his
                             he did not                        house
                             inform    the                     and
                             police   that                     enquirin
                             Mouzam,                           g about
                             along    with                     the
                             A6, came on                       cycle.
                             08.09.2013,
                             09.09.2013.

Proved     The               The
through    Investigation     Investigation
I.O        Officer, in his   Officer,     in
(P.W.12)   statements,       his      cross-
           did         not   examination,
           disclose          stated     that
                                                          10


                    anything          P.W.2 stated
                    related to the    before    him
                    08.09.2013        as in Ex. D1
                    incident.         (161 Cr.P.C.
                                      statement).
                                      The I.O. did
                                      not
                                      particularly
                                      specify
                                      anything
                                      related     to
                                      P.W.2's
                                      statements.

2.   11.09.20       P.W.1 stated      P.W.2 stated     P.W.3          P.W.4       P.W.5
     13:            that       the    that        at   stated that    stated      stated
                    accused           around           the accused    that he     that
     About          came to their     11:30 AM or      tried     to   went to     on
     attempting
     to      take
                    shop       and    12:00 noon,      take P.W.4     the shop    11.09.
     away P.W.4     attempted to      all        the   and P.W.1      on          2013,
     near           catch hold of     accused          intervened     11.09.20    betwee
     P.W.1's        P.W.4,            came to their    and asked      13, and     n
     shop
                    demanding         shop      and    to call the    that all    11:00
                    the return of     began            police    or   the         AM
                    the cycle. At     abusing          P.W.4's        accused     and
                    that     point,   them        in   mother.        came to     12:00
                    P.W.1             filthy                          their       noon,
                    intervened        language. He                    shop        he
                    and informed      further                         and         visited
                    the accused       stated    that                  demand      the
                    that P.W.4's      the accused                     ed     to   house-
                    father     had    attempted to                    return      cum-
                    passed away       take    P.W.4                   the         shop
                    four months       with    them,                   cycle.      of
                    earlier, and if   but     P.W.1                   That        P.W.1.
                    they had any      intervened                      P.W.4       Durin
                    dispute           and       told                  told        g that
                    regarding the     them      that                  them        time,
                    cycle,    they    unless they                     that he     A6,
                    could either      called     the                  had         accom
                    speak        to   police      or                  returned    panied
                    P.W.4's           spoke       to                  the cycle   by
                    mother       or   P.W.4's                         and paid    four or
                    approach the      mother,     he                  the         five
                    police.           would      not                  charges.    others,
                                      permit them                                 approa
                                      to take P.W.4                   P.W.4       ched
                                      into     their                  did not     P.W.1
                                      custody.                        state       and
                                                                      anything    deman
                                                                      about       ded
                                                                      P.W.1       that
                                                                      requesti    P.W.4
                                                                      ng    the   be
                                                                      accused.    hande
                                                                                  d over
                                                                                  to
                                                                                  them
                                                                                  in
                                                                                  conne
                                                                                  ction
                                                11


                                                                          with
                                                                          the
                                                                          return
                                                                          of the
                                                                          cycle.

          The    same      P.W.2, in his     P.W.3           P.W.4,       In his
          was       not    cross-            stated that     in     his   Sectio
          mentioned in     examination,      she did not     cross-       n 161
          the complaint    stated    that    inform the      examina      Cr.P.C
          given      by    he did not        police          tion,        .
          P.W.1.           inform      the   about    the    stated       statem
                           police about      accused         that he      ent,
          P.W.1            the accused       trying     to   did not      P.W.5
          mentioned in     trying to take    take away       state        stated
          his   section    away P.W.4        P.W.4 and       before       that
          164    Cr.P.C    and     about     the             the          when
          statement.       P.W.1             interventio     police       the
                           requesting        n of P.W.1.     that the     accuse
          P.W.1, in his    the accused                       accused      d
          cross-           to either call                    came on      asked
          examination,     the police or                     11.09.20     about
          stated   that    P.W.4's                           13 and       the
          he informed      mother                            demand       cycle,
          police about     before taking                     ed     the   P.W.1
          the attempt      P.W.4      into                   cycle, or    told
          to take away     custody.                          that he      them
          the P.W.4.                                         informed     that
                           However,                          the          they
                           P.W.2, in his                     accused      had
                           Section 161                       about        alread
                           Cr.P.C.                           returnin     y
                           statement,                        g      the   return
                           stated    that                    cycle.       ed the
                           on                                             cycle
                           11.09.2013,                                    to A6
                           at 12 noon,                                    by
                           A6 and his                                     paying
                           followers A1,                                  the
                           A2, A3, A4,                                    charge
                           and A5, who                                    s.
                           are residents
                           of Golconda
                           Fort     area,
                           came to their
                           shop.       A6
                           started
                           abusing and
                           demanding
                           P.W.4        to
                           return     the
                           cycle. Then,
                           P.W.1
                           requested
                           the accused
                           not to harass
                           or threaten.

Proved    However, the     -                 The             The          -
through   Investigating                      investigatio    investiga
I.O       Officer stated                     n officer did   tion
                                                        12


     (P.W.12)     that    P.W.1                      not discuss      officer
                  did       not                      P.W.3's          did not
                  mention any                        statements.      discuss
                  attempt    by                                       P.W.4's
                  the accused                                         stateme
                  to take away                                        nts
                  P.W.4,    nor
                  did he state
                  that P.W.4's
                  father    had
                  passed away
                  four months
                  prior.

3.   Attack       P.W.1 stated      P.W.2 stated     P.W.3            P.W.4        P.W.5     P.W.
     on PW.1      that A6 lifted    that A6 took     stated that      stated       stated    8 is
     and          a stick and       a stick and      A6 took a        that A6      that      the
     Intervent    assaulted         struck P.W.1     stick from       got          A6        docto
     ion     of   him, due to       on the head,     their            annoyed      and       r
     Parents      which        he   causing      a   carpentry        , lifted a   others    who
     and          received      a   head injury.     shop      and    stick,       threat    treat
     sisters at   head injury.      The     other    hit    P.W.1     and beat     ened      ed
     P.W.1's      The      other    accused          on         his   P.W.1 on     to kill   P.W.
     shop         accused also      assaulted        head. P.W.1      his          and       1's
                  assaulted         P.W.1    with    received         head.        took a    head
                  him        with   their hands.     bleeding         P.W.1        stick     injur
                  their fists all   Upon             injuries.        received     and       y.
                  over        his   hearing the                       a            beat      Ex.P
                  body.     Then    commotion,                        bleeding     P.W.1     7 is
                  his parents,      the    family                     injury,      on the    the
                  brothers, and     members                           and all      head.     woun
                  sisters, who      came       out                    the          That      d
                  were present      from       the                    accused      P.W.1     certif
                  at that time,     house     into                    were         receive   icate,
                  intervened.       the shop.                         beating      d     a   whic
                                                                      him with     head      h
                  In his cross-                                       their        injury.   state
                  examination,                                        hands.                 s
                  P.W.1 stated                                                               that
                  that      he                                                               the
                  informed the                                                               injuri
                  same to the                                                                es
                  police.                                                                    are
                                                                                             simpl
                                                                                             e in
                                                                                             natu
                                                                                             re.

                  The    same       The Section      P.W.3            P.W.4,       No
                  was       not     161 Cr.P.C.      stated     in    in     his   omissi
                  mentioned in      statement of     her cross-       cross-       on.
                  the complaint     P.W.2 states     examinatio       examina
                                    that A6 hit      n that she       tion,        P.W.5,
                                    P.W.1 with a     did      not     stated       in his
                                    stick    and     state before     that he      Sectio
                                    shouted,         the    police    did not      n 161
                                    "MAIN            about     A6     state        Cr.P.C
                                    TUJHE            striking         before       .
                                    MAAR             P.W.1     on     the          statem
                                    DALUNGA."        the head.        police       ent,
                                    All brothers                      about        stated
                                                    13


                                   and    family        A6           the
                                   members              striking     same.
                                   rushed     to        P.W.1 on
                                   the                  the head
                                   workshop             with     a
                                   entrance.            stick.

      Proved     The        I.O.   -
      through    stated    that
      I.O        P.W.1 did not
      (P.W.12)   state that all
                 the accused
                 assaulted
                 him,    upon
                 which       his
                 parents and
                 sisters
                 intervened
                 and
                 separated
                 them.




11. The evidence of the witnesses about going to the Langerhouse Police Station also is suspicious. Though P.Ws.1, 2, and 3 claim that P.W.1, the deceased, and P.W.3 went to the Langerhouse Police Station to complain about the appellants, on the ground of jurisdiction, Langerhouse Police asked them to proceed to Golkonda Police Station. P.W.3 further stated that they requested security, but the Langerhouse Police did not provide any security. No policeman was examined from the Langerhouse Police Station to speak about the said incident. In fact, the version given by P.Ws.1 to 3 regarding their visit to the Langerhouse Police Station initially was denied by the Investigating Officer. Even in the complaint Ex.P1 that was filed, there is no mention about P.W.1, P.W.3, and 14 the deceased going to the Langerhouse Police Station. In Ex.P1/complaint, P.W.1 stated that after the altercation that took place at their premises around 12.30 p.m., P.W.1, P.W.3, and the deceased, while going to Golkonda Police Station, were stopped and attacked by the appellants. The entire version of P.Ws.1, 3, and the deceased going to the Langerhouse Police Station is falsified and cannot be accepted, when the varied statements of witnesses are looked into.

12. In Ex.P1, P.W.1 had stated about A1 to A3 coming to the Baquri Function Hall where they had attacked the deceased, causing injuries on the stomach and other parts of the body. Thereafter, A4 to A6 came on foot to the said place and attacked the deceased. Though P.W.2 stated in his chief-examination that he had seen the appellants attacking the deceased, however, in his cross- examination he admitted that he did not state about witnessing the appellants attacking the deceased. P.W.2 has stated in the Court that he was an eyewitness to the incident, when it is admitted by him in the cross-examination that he was not present when the attack on the deceased had taken place.

15

13. The version of P.W.3 is also doubtful, since her version is contradictory to what P.W.1 had stated about the manner in which the deceased was attacked by the appellants.

14. The exact place of stabbing is also contrary to the evidence of the witnesses. P.W.1 stated that the offence took place near Baquri Function Hall. He admitted that he did not observe whether there was a beauty parlour or stationery shop nearby. He also stated that he cannot say how many persons gathered at the scene. P.W.2 admitted in his cross-examination that he did not say anything about the exact place of the incident to the police. P.W.3 stated that an auto-rickshaw stopped near a marriage hall at Chota Bazar when the deceased was attacked. P.W.3 did not speak about Baquri Function Hall specifically. The discrepancy gains significance since P.W.12/investigating officer stated that he visited the scene near Baquri Function Hall. However, P.W.12 did not examine any of the shop owners or residents of the Baquri Function Hall area. No rough sketch was drawn, as admitted by P.W.12, and further, P.W.12 admitted that none of the photographs under Ex.P6, which were filed in the Court,has pictures of either Baquri Function Hall 16 or Beauty fashion or Ladies Tailor, in front of which the alleged incident had taken place. P.W.12 further admitted that none of the witnesses stated that the incident occurred near Nawaz Stationery, which was visible in Ex.P6 photograph. P.W.12 admitted as follows:

"P.W.1 did not state before me initially he had been to the PS Langerhouse in auto rickshaw and thereafter he was told to go to the police station Golconda either in the Ex.P1 or in his statement. The P.W.1 did not state before me that they came out from the auto rickshaw and witnessed the alleged incident. The P.W.1 did not state before me as the other accused used to sit in the shop of Junaid (A6) as such he knew all of them. The P.W.1 did not state before me all the accused attempted to take way P.W.4 from his shop and that they told that his father expired four months back and we would handover him after arrival of his mother or the police. The P.W.1 did not state before me all the accused assaulted him on which his parents, sisters, his intervened and separated. The P.W.1 did not state before me that A1 to A3 attacked the deceased with knives."

15. The identity of A1 to A6 by P.W.1 was also in question. P.W.1 stated that he knew all the appellants and that all of them used to sit in the shop of A6. However, in the cross-examination, P.W.1 stated that on the date of the incident, he came to know about the name of A1 as Mouzam. P.W.1 also stated that he knew the names of the appellants prior to the incident since he heard them from the locality people. P.W.1 stated that he knew A1 as Mouzam, and he admitted that he did not state before the police that Mouzam 17 caused injuries to the deceased. Though P.W.3 claimed that she knew the names of the appellants, on the date of incident, however, she admitted in her cross-examination that she did not state about all the appellants calling the names at the time of the incident. It is highly improbable that all the six appellants called out their names, and that during the said incident, P.W.3 came to know the names of all six assailants, this cannot be believed.

16. P.W.12, who is the investigating officer, stated that none of the witnesses informed him that A1, whose name was Shahnawaz, was also called Mouzam. A1 entered the witness box and examined himself. He stated that his name is Mohd. Mouzam, and he also marked Ex.D3/SSC certificate of A1, Ex.D4/voter ID of A1, Ex.D5/household card belonging to A1, in which his name was shown as Mohd.Mouzam. Similarly, Ex.D6 is the Aadhar card of A1, in which his name is shown as Mouzam. However, in the complaint made to the police, his name as Mouzam is nowhere mentioned. The name of Shahnawaz is stated, and during the course ofthe investigation, the said Shahnawaz was identified as Mohd.Mouzam. As already discussed, there are several discrepancies in the case of 18 the prosecution regarding the place of incident, the manner in which the incident took place, and the overt acts attributed, which are all discussed in the preceding paragraphs.

17. The Hon'ble Supreme Court, in the case of Krishnegowda and others v. State of Karnataka11, held as follows:

"The eyewitnesses have not mentioned the names of accused 7 to 13 in any of the FIR and subsequent addition of their names after 06-03- 91 clearly demonstrates that it was an afterthought, only to implicate them.
25. It is to be noted that all the eyewitnesses were relatives and the prosecution failed to adduce reliable evidence of independent witnesses for the incident which took place on a public road in the broad day light. Although there is no absolute rule that the evidence of related witnesses has to be corroborated by the evidence of independent witnesses, it would be trite in law to have independent witnesses when the evidence of related eyewitnesses is found to be incredible and not trustworthy. The minor variations and contradictions in the evidence of eyewitnesses will not tilt the benefit of doubt in favor of the accused but when the contradictions in the evidence of prosecution witnesses proves to be fatal to the prosecution case then those contradictions go to the root of the matter and in such cases accused gets the benefit of doubt.
25A. It is the duty of the Court to consider the trustworthiness of evidence on record. As said by Benthem, "witnesses are the eyes and ears of justice". In the facts on hand, we feel that the evidence of these witnesses is filled with discrepancies, contradictions and improbable versions which draws us to the irresistible conclusion that the evidence of these witnesses cannot be a basis to convict the accused."

18. The Hon'ble Supreme Court, in the case of Lallu Manjhi and another v. State of Jharkhand12, held as follows: 11

2017(2) ALD (Crl.) 42 (SC) 19 "11. In the case at hand, we can neither place implicit reliance on nor totally discard the testimony of Mannu (PW-9) as it can neither be called wholly reliable nor wholly unreliable. Mannu is a witness who could have been naturally present with his brother while ploughing the field. However, we find his testimony to have been substantially improved at the trial than what it was to begin with when the First Information Report of the incident was lodged.

Though at the trial Mannu alleges all the 10 accused persons to have dealt blows with their respective weapons on the body of his brother Suphal Hansda, but that is certainly not correct. If 10 accused persons had dealt even one blow each, there would have been a minimum of 10 injuries on the person of the deceased. It is the specific case of Mannu that so far as the chest injuries (fracture of ribs) are concerned, it was the result of the accused Gurua having climbed upon the body of the deceased after he had fallen down and then pressed him against the ground. As the fracture of ribs is not accompanied by any apparent injury on the body, in all probability such injuries were not caused by any weapon. The injuries could have been caused either by pressing hard as alleged or even by forcefully pushing the deceased during the course of any scuffle. The deceased has suffered only two other injuries, which obviously were not caused by three persons. So far as the assault on the deceased is concerned, there is so much of chaff collected by Mannu (PW-9) in his deposition that it becomes very difficult, almost impossible, to sift the grains of truth from out of the mass of chaff of falsehood and exaggerations."

19. In D.Thamdoram v. Kandasamy and another 13, the Hon'ble Supreme Court held as follows:

"14. The prosecution has been able to prove the injuries sustained by the deceased. However, serious discrepancies arise from the depositions of the prosecution witnesses. The place of incident and the sequence of events are not proved. The weapon recovered could not be linked to the incident. The recovery itself is not proved. There is inordinate delay in lodging the FIR, which is in addition to the lack of genuineness of the FIR document itself. The possibility of subsequent material alterations cannot be ruled out. The defence examined one independent witness who deposed that the rod was 12 2003 CRI.L.J 914 13 2016(1) ALD (Crl.) 300 (SC) 20 in the hands of PW2 who accidentally struck the deceased while he intended the same on respondent No.1. It appears from the chain of events and previous enmity between the parties that there occurred a scuffle which grew hot and led to an injury which resulted into the death. However, it is not correct to impute the culpability on the accused when various inconsistencies occur in the evidences which are fatal to the case of the prosecution."

20. In Pappu alias Gulshan v. State of Haryana14, the Hon'ble Supreme Court held as follows:

"15. When we perused Ext. PH/2, the FIR registered at the instance of PW 6 as has been rightly pointed out by the learned counsel, PW 6 was not able to refer to the names of the appellant. He has only given the description as to the assailants who are stated to have visited the barber shop of PW 7. Even in his oral evidence, and in fact in the FIR it is also recorded that PW 6 stated that he would be able to identify the assailants if they were produced before him. However, no test identification parade was held to identify the appellant. With that, when we examine the deposition of PW 6 before the court, again we do not find any specific statement to the effect that he knew the appellant well before and that he identified them prior to the date when he gave his evidence before the Court. In the Court he identified the appellant as the person by referring to his name and that he was the boy who was driving the scooter on the day of occurrence.
16. PW 6 made a categorical statement that he did not know the appellant beforehand, that he did not even know the assailant who fired at the deceased, though he would state that the said boy was in the age group of 25-30 years and his height was between 5′8″ to 5′9″ and was sporting a beard and was a person of stout physique. With that slender evidence, it is highly suspicious, as to whether at all the appellant was the assailant along with any other person."

21. In Middela Parvaiah v. State of A.P15, the Hon'ble Division Bench of this Court held as follows:

14

(2015) 16 SCC 193 21 "14. Reverting to the facts of the case, in the light of all the circumstances stated supra, the presence of PW3 at the time of occurrence appears to be highly doubtful. It is obvious that when the statement of PW3 was recorded at the time of inquest he did not state that he witnessed the incident and that he is an eye-witness to the occurrence. Had he stated so, the contents of the Inquest report would have been otherwise. Therefore, the later prosecution version that he was an eye-witness to the occurrence is implausible and far-

fetched. No explanation is forthcoming from the prosecution for the corrections in the time mentioned in Exhibit P1, report, and Exhibit P7, FIR, which are fatal to the case of the prosecution, having regard to the facts and circumstances of the case. The record makes it manifest that the crime was registered after deliberations by implanting PW3 and another as eye witnesses and that the material documents forming part of the case record were manipulated to show that there is no delay in either lodging the report or registering the crime and that the investigation commenced after the registration of the crime. Suffice to say that the prosecution version that PW3 is an eyewitness to the incident does not inspire confidence and the circumstances brought about from the material on record cast a solemn and reasonable doubt about the presence of PW3 and LW4, M. Sailu, [who was not examined] at the scene at the time of occurrence. It may also be necessary to state that the FSL Report, Exhibit P9, would show that no blood is detected on MO5, Axe, said to have been recovered pursuant to the recovery confession made by the accused."

22. On the facts of the case, as pointed out, the discrepancies in the narration of the eyewitnesses, the prosecution failing to fix the exact location where the incident took place, A1 being named as Shahnawaz,and also theother discrepancies that are discussed, would go to the root of the case, making the version of the witnesses doubtful.

15

2016(3) ALT (Crl.) (A.P) 373 (D.B) 22

23. In the result, the judgment of the trial Court in S.C.No.290 of 2014 dated 08.04.2019 is set aside, and the appellants are acquitted. Since the appellants are in jail, they are directed to be released forthwith, if they are not required in any other case.

24. Accordingly, both the Criminal Appeals are allowed.

__________________ K.SURENDER, J ___________________________ E.V.VENUGOPAL, J Date: 01.05.2025 kvs 23 HON'BLE SRI JUSTICE K.SURENDER And HON'BLE SRI JUSTICE E.V.VENUGOPAL CRIMINAL APPEAL Nos.328 and 348 of 2019 Date: 01.05.2025 kvs 24