Rajasthan High Court - Jodhpur
Narendra Kumar @ Kallu And Anr vs State Anr on 16 March, 2021
Bench: Sandeep Mehta, Devendra Kachhawaha
(1 of 34) [CRLA-862/2011]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Criminal Appeal No. 862/2011
1. Narendra Kumar @ Kallu son of Ramsher, by caste Chamar,
resident of Laharpar, District Azamgarh (U.P.), presently
residing at Shanti Kutia Gandhi Colony, Kasturba Road,
Rajpur Patiala (Punjab).
2. Gautam Giri son of Lal Ji Giri, by caste Giri Gusai, resident
of Jangal Kita Sen via Gauri Bazar, Tehsil Rudrapur,
presently residing at House No.189, Ward No.7, Rajpura,
Patiala (Punjab).
----Appellants
Versus
1. The State of Rajasthan
2. Chandrapal @ Kalu son of Bhanwar Lal, by caste Valmiki,
resident of village Girawadi, District Jhunjhunu, presently
residing at House No.2, Kasturba Road, Rajpura (Patiala)
[Approver witness].
----Respondents
For Appellant(s) : Mr. Rajendra Soni.
For Respondent(s) : Mr. Anil Joshi, Public Prosecutor.
HON'BLE MR. JUSTICE SANDEEP MEHTA
HON'BLE MR. JUSTICE DEVENDRA KACHHAWAHA
JUDGMENT
Judgment Reserved On : 13/01/2021
Judgment pronounced On : 16/03/2021
BY THE COURT : (PER HON'BLE MEHTA,J.)
Reportable The instant appeal has been preferred by the accused appellants being aggrieved of the judgment dated 14.9.2011 passed by learned Special Judge, SC/ST (Prevention of Atrocities) (Downloaded on 17/03/2021 at 08:32:19 PM) (2 of 34) [CRLA-862/2011] Act, Sriganganagar in Sessions Case No.53/2007 by which, they were convicted and sentenced as below:-
Conviction for Sentences
Offences under
Sections
302/120B I.P.C. Life imprisonment with fine of Rs.5000/-
each in default 6 months' SI
364/120B I.P.C. 10 years' R.I. with fine of Rs.2000/- each in
default, 4 months' S.I.
Both the sentences were ordered to run concurrently. Facts relevant and germane for disposal of the appeal are noted hereinbelow:
The complainant Babulal Paswan lodged a complaint (Ex.P11) in the court of Chief Judicial Magistrate, Sriganganagar on 22.6.2006 stating inter-alia that he was an auto-rickshaw driver and that his wife Smt.Tara Devi used to do domestic chores in various households for sustaining the family. They had five children out of which, three were living in their village and other two, namely Ajay and minor daughter Sunita, were living with them in Ganganagar. On 14.6.2006, as usual, Sunita left his house in the morning to carry out the domestic chores in other households at Ganganagar, but she did not return till 10-11 A.M. upon which, the complainant got worried and searched for her till evening. On making enquiry in the neighbourhood, he received information that Sunita had been seen with one Bhomli, her husband and 2-3 other people near the house, where the complainant used to reside earlier. He informed the concerned police station about his missing daughter the very following day, but no action was taken on his grievance and thus, he was compelled to lodge the complaint in the Court. He prayed that his (Downloaded on 17/03/2021 at 08:32:19 PM) (3 of 34) [CRLA-862/2011] daughter should be traced out. The complaint was forwarded to the Mahila Police Station Sriganganagar under Section 156(3) Cr.P.C. for investigation where, F.I.R. No.55/2006 (Ex.P12) came to be registered for the offences under Sections 363 & 366A I.P.C. The investigation was assigned to Sub-Inspector Raghuveer Singh P.W.26, who recorded statements of the complainant Babulal, his wife Smt.Tara etc. Photograph of Sunita was collected and was attached to the file (Ex.P17). During investigation, the finger of suspicion pointed towards one Deepak Kumar @ Ashwani S/o Kedar Prasad resident of Gangrohi Bazar, District Maharajgunj, Uttar Pradesh. Fervent efforts were made to search him and the missing girl but the same proved futile. Accordingly, a negative Final Report with the conclusion that the missing girl could not be traced out was submitted in the court of Chief Judicial Magistrate, Sriganganagar. From where, the file was returned to the Investigating Officer for further investigation. It may be stated here that in the intervening period i.e. on 16.1.2007, the dead body of an unidentified female with marked signs of violence was recovered in the jurisdiction of Police Station Rajpura, Punjab. The Investigating Officer of the present case suspected that the girl found murdered in Punjab could be Sunita, daughter of the complainant Babu Lal. Accordingly, file of inquiry proceedings (Ex.P38) under Section 174 Cr.P.C. No.26/2007 drawn up at the Police Station Rajpura, Patiala including the post-mortem report and the photographs etc was collected. These documents were attached to the file of the case at hand. Babu Lal and his wife identified the photographs (Ex.P6 and Ex.P7) to be of their daughter Sunita and on the basis of their statements, the Investigating Officer concluded that the unknown female deceased (Downloaded on 17/03/2021 at 08:32:19 PM) (4 of 34) [CRLA-862/2011] found in Rajpura, Punjab was the missing girl Sunita. As per the caste certificate, Sunita belonged to the Scheduled Caste category and thus, the offence under Section 3(2)(v) of the SC/ST (Prevention of Atrocities) Act was added to the case and accordingly investigation was assigned to Kesarichand Jandu (P.W.22) Dy.S.P. SC/ST Cell, Sriganganagar, who conducted further investigation and concluded that the accused Deepak Kumar @ Ashwani, Narendra Kumar @ Kallu, Gautam Giri and Chandrapal @ Kalu had kidnapped and then killed the girl. The accused were arrested in the following order:
Name of the Offence under Section Arrested vide Accused Memo Chandrapal @ 363, 366A, 366, 364, 302 IPC Ex.P/1 Kalu and section 3(2)(v) SC/ST Act Date: 30.05.2007 Time: 11:00 AM Deepak Kumar @ 363 and 366A IPC Ex.P/47 Ashwani Date: 14.05.2007 Time: 06:15 PM Narendra Kumar 363 and 366A IPC Ex.P/48 @ Kallu Date: 14.05.2007 Time: 06:30 PM Gautam Giri 363, 366, 366A, 364, 302 IPC Ex.P/35 and section 3(2)(v) SC/ST Date: 25.05.2007 (Prevention of Atrocities) Act Time: 06:15 PM Thereafter, interrogation was conducted and informations provided by the accused under Section 27 of the Evidence Act were recorded. Acting in furtherance of the informations provided under Section 27 Indian Evidence Act by the three accused viz., Chandrapal @ Kalu (Ex.P2), Gautam Giri (Ex.P36) and Narendra Kumar (Ex.P49), the place of incident was verified by the Investigating Officer. The place where the weapon of offence was concealed by Gautam Giri was also verified by the Investigating Officer at the instance of the accused Chandrapal @ Kalu vide Memo Ex.P5. On the basis of the information (Ex.P37) provided by (Downloaded on 17/03/2021 at 08:32:19 PM) (5 of 34) [CRLA-862/2011] Gautam Giri, the Investigating Officer claims to have recovered the weapon of offence being an iron dagger which was seized vide Memo Ex.P16.
The accused Chandrapal @ Kalu filed an application (Ex.P8) before Dy. S.P./C.O. Sriganganagar for turning into State's witness on which, sanction was sought from the District Superintendent of Police, Srignaganagar (Ex.P27) and the statement of Chandrapal @ Kalu was got recorded under Section 164 Cr.P.C. (Ex.P9). After undertaking further investigation under the directions of the Chief Judicial Magistrate, Sriganganagar, the Investigating Officer concluded that the deceased Sunita used to do domestic chores in various households in Sriganganagar. During this period, she came in touch with the accused Deepak Kumar @ Ashwani, who was doing the job of plaster of paris in Sriganganagar. On 14.6.2006, Deepak Kumar @ Ashwani lured Sunita and took her away to Delhi from where, both of them went to Noida and started living together in a rented house. In January 2007, Deepak Kumar @ Ashwani deserted Sunita and went away whereupon, she started living at the house of a girl named Tanu Soni. Narendra Kumar @ Kallu and Gautam Giri approached Sunita and took her into confidence, assuring that they would arrange her marriage with some one in Punjab. In the night of 15.1.2007, the accused Narendra Kumar @ Kallu, Gautam Giri and Chandrapal @ Kalu took Sunita to Sirhind Patiala Bypass Road giving her false assurance that she would be married off. She was taken to a secluded place, raped and suffocated to the extent that she became unconscious. Gautam Giri slit her throat and thereafter, all the three accused absconded. The girl's dead body was found on 16.1.2007 and accordingly a report No.26/2007 (Ex.P38), was (Downloaded on 17/03/2021 at 08:32:20 PM) (6 of 34) [CRLA-862/2011] registered under Section 174 Cr.P.C. at the Police Station Rajpura, Patiala. Inquest inquiry was undertaken and the dead body was subjected to autopsy. After concluding investigation, the Investigating Officer proceeded to file a charge-sheet against the accused as below:
Accused For the offences under Sections Deepak Kumar @ 363, 364, 366A and 376 I.P.C. Ashwani Narendra Kumar 363, 364, 366A, 376, 302 and 120B I.P.C. @ Kallu Gautam Giri 364, 366A, 302, 120B I.P.C. and 3(2)(v) of SC/ST (Prevention of Atrocities) Act. Chandrapal @ Kalu 302 I.P.C.
So far as the accused Chandrapal @ Kalu is concerned, as has been noted above, he had filed an application (Ex.P8) before the Dy.S.P./C.O. Sriganganagar for becoming a State's witness.
The CJM Sriganganagar granted pardon to Chandrapal @ Kalu by order dated 26.6.2007 (Ex.P46) on the condition that he would make a truthful deposition regarding the incident in question without any reservation upon which, name of Chandrapal @ Kalu was added to the list of witnesses as an Approver. He was continued to be detained in custody as per Section 306(4)(b) Cr.P.C.
After the submission of the charge-sheet, the statement of Chandrapal @ Kalu was recorded on oath under Section 306(4)(a) Cr.P.C (Ex.P10). The case was then committed to the court of Special Judge, SC/ST (Prevention of Atrocities) Act, Sriganganagar where, charges were framed against the accused appellants in the above terms. Charges were also framed against the accused (Downloaded on 17/03/2021 at 08:32:20 PM) (7 of 34) [CRLA-862/2011] Deepak for the offences under Sections 363, 364, 366A and 376 I.P.C. The accused denied the charges and claimed trial. The prosecution examined as many as 27 witnesses and exhibited 52 documents to prove its case. The accused were questioned under Section 313 Cr.P.C. and upon being confronted with the circumstances appearing against them in the prosecution evidence, they denied the same claiming that they had no connection with any girl named Sunita and they did not murder her. Chandrapal @ Kalu was inimical to them because of a previous quarrel and thus, he had made a totally false deposition and falsely implicated them in the offence. After hearing the arguments of the Public Prosecutor and the defence counsel and appreciating the evidence available on record, the trial court proceeded to convict and sentence the appellants as above. Hence, this appeal.
Shri Rajendra Soni, learned counsel representing the appellants, vehemently and fervently contended that the entire prosecution story is false and fabricated. The case against the accused-appellants is totally based on the testimony of the Approver Chandrapal @ Kalu, who is not a witness of sterling worth by any stretch of imagination as he was inimical to the accused persons from before and that is why he has given false evidence against them in order to wreak vengeance. He pointed out that the original complaint marked as Ex.P11, was presented on behalf of Babu Lal by counsel Gokul Swami. The same counsel Gokul Swami, fraudulently stepped forward to represent the appellants in the proceedings under Section 306(4)(a) Cr.P.C. when the approver's statement (Ex.P10) was recorded on oath by the Magistrate. He pointed out that no cross-examination (Downloaded on 17/03/2021 at 08:32:20 PM) (8 of 34) [CRLA-862/2011] whatsoever was made by Gokul Swami from the Approver Chandrapal at the pre-committal stage and thus, it is apparent that the proceedings whereby, Chandrapal @ Kalu was examined as an Approver by the CJM, Sriganganagar and was granted pardon were fraught with fraud and bias causing serious prejudice to the accused appellants and hence, the testimony of Chandrapal @ Kalu is not reliable and deserves to be discarded. As per Shri Soni, there is no other tangible evidence on record of the case so as to connect the accused appellants with the alleged offences and hence, the impugned judgment deserves to be quashed and set aside and the accused appellants deserve to be acquitted by giving them the benefit of doubt.
Shri Soni referred to the Supreme Court judgments in the cases of Suresh Chandra Bahri Vs. State of Bihar reported in AIR 1994 (SC) 2420, State of Himachal Pradesh Vs. Surinder Mohan reported in AIR 2000 (SC) 1862, A.Devendran Vs. State of Tamil Nadu reported in AIR 1998 (SC) 2821 and Ranadhir Basu Vs. State of West Bengal reported in AIR 2000 (SC) 908 in order to support his assertions. Mr. Soni further urged that so far as the recovery of dagger allegedly effected at the instance of Gautam Giri vide Memo Ex.P16 is concerned, it is absolutely inconsequential because the seizure was made after more than a year of the incident and no bloodstains whatsoever were found on the weapon. It was fervently contended that there is no tangible evidence on record so as to satisfy the court that the unidentified female dead body which was recovered in the domain of Police Station Rajpura, Patiala, was that of Sunita. He urged that the dead body which was recovered at Rajpura, Patiala was that of a (Downloaded on 17/03/2021 at 08:32:20 PM) (9 of 34) [CRLA-862/2011] female aged about 25 years as mentioned in the post mortem report (Ex.P23A) and thus, there is no justification behind the trial court's conclusion that the body was that of Sunita whose age was just 15 years as per the admitted prosecution case. He submitted that if at all, the prosecution was desirous of proving the fact that the dead body recovered was that of Sunita beyond all manner of doubt, then the visceras should have been preserved and DNA comparison should have been made with the specimens collected from the parents so as to lead to a convincing conclusion regarding identity. He further pointed out that the complainant Babulal tried to make significant improvements in his examination-in-chief by stating that after the F.I.R. was lodged, his daughter Sunita called him on the STD PCO near his house. However, if there was any truth in this allegation, then Babulal would have definitely approached the Police with this important lead regarding the whereabouts of his daughter. Shri Soni submitted that the Police claims to have got the photographs (Ex.P6 & P7) purportedly taken by police officers of Police Station Rajpura, Punjab, identified for the purpose of establishing that the same were of Sunita, the daughter of the complainant, but these photographs bear no endorsement whatsoever that the same were taken during the course of the inquest proceedings at Rajpura, Patiala and thus the identification made on the basis of these photos is an exercise in futility. He further contended that photocopies of inquest proceedings were collected and exhibited as Ex.P38 and thus, these documents could not have been relied upon, as they fall within the category of secondary evidence. He thus, sought reversal of the impugned judgment and craved acquittal of the appellants.
(Downloaded on 17/03/2021 at 08:32:20 PM)
(10 of 34) [CRLA-862/2011] E converso, the learned Public Prosecutor vehemently and fervently opposed the submissions advanced by the appellants' counsel and contended that the prosecution has proved its case beyond all manner of doubt on the basis of the clinching testimony of Chandrapal @ Kalu, the Approver witness PW1, who had no known animosity with the accused appellants. Evidence of the Approver is corroborated in material particulars by other independent and reliable evidence. He urged that the conclusion drawn by the trial court that the dead body recovered at Rajpura, Patiala, was that of Sunita, does not suffer from any error or infirmity whatsoever because the said finding is based on the cogent evidence viz., identification of the photos by the victim's parents duly corroborated by the testimony of the Approver Chandrapal @ Kalu. Learned Public Prosecutor contended that the evidence of Approver Chandrapal @ Kalu (PW1) is convincing and natural. He had the least role to play in the incident. Upon being inspired by his conscience, he gave a voluntary application (Ex.P8) to the Dy.S.P./C.O. Sriganganagar for becoming State's witness. Thereafter, an application was filed to the Chief Judicial Magistrate, Sriganganagar and statement of Chandrapal @ Kalu was got recorded under Section 164 Cr.P.C. vide Memo Ex.P9. Thereafter, the Dy.S.P./C.O. Sriganganagar moved an application (Ex.P44) to the CJM, Sriganganagar under Section 306 (1) Cr.P.C. and the accused Chandrapal @ Kalu was granted pardon and he was declared to be an Approver vide order Ex.P46 dated 26.6.2007 subject to the condition that he would state the truth as and when examined on oath. The statement of Chandrapal @ Kalu was recorded on oath by the CJM as per law (Ex.P10). The defence was given due opportunity to cross-examine Chandrapal @ Kalu at (Downloaded on 17/03/2021 at 08:32:20 PM) (11 of 34) [CRLA-862/2011] that stage, but it chose not to do so. There is ample, substantive and corroborative evidence on record to support the view taken by the trial court and the findings recorded in the impugned judgment. Learned Public Prosecutor thus urged that the conviction of the accused appellants and the sentences awarded to them by the trial court vide the impugned judgment does not warrant any interference whatsoever and hence, the same deserves to be affirmed.
We have given our thoughtful consideration to the submissions advanced at the bar and have gone through the impugned judgment, and have minutely reappreciated the evidence available on record.
Firstly, we proceed to examine the finding of the trial court regarding the reliability of the Approver Chandrapal @ Kalu P.W.1 as a participant eye-witness of the incident.
We have thoroughly gone through the statement of Chandrapal @ Kalu who was examined on oath as P.W.1. He stated that Narendra Kumar @ Kallu's sister treated him to be her brother. He met Narendra Kumar @ Kallu and Gautam Giri on 12.1.2007. He was then called by Narendra Kumar @ Kallu to come to the NTC Ground, Rajpura on 14 th of January, 2007. There, Narendra Kumar @ Kallu told Chandrapal @ Kalu that Deepak Kumar @ Ashwani had kidnapped a girl named Sunita about 8-9 months ago and that she had to be married off because Deepak Kumar @ Ashwani had abandoned Sunita and had gone away. Upon this, Chandrapal @ Kalu suggested that he knew a boy of his caste to whom Sunita could be married to. Narendra Kumar @ Kallu asked him to arrange a meeting with the boy. Chandrapal @ Kalu took Narendra Kumar @ Kallu and Gautam Giri to the Eagle (Downloaded on 17/03/2021 at 08:32:20 PM) (12 of 34) [CRLA-862/2011] Model Hotel Rajpura, Patiala where a meeting had been arranged with the boy named Jaagar. Chandrapal @ Kalu told Jaagar that his marriage could be fixed with Sunita. Jaagar requested that a meeting be fixed with the girl. Thereafter, they all went back to their respective homes. On 15th of January 2007, Narendra Kumar @ Kallu again called him to the NTC Ground. The witness reached there. Both Narendra Kumar @ Kallu and Gautam Giri met him and confessed that they had indulged in sexual intercourse with Sunita, who started pressurizing Narendra Kumar @ Kallu to marry her. When Narendra Kumar @ Kallu refused the girl started threatening that if he did not marry her, she would file a Police case. Narendra Kumar @ Kallu hinted that the girl had to be eliminated before she could approach the Police. Upon this, Chandrapal @ Kalu refused to cooperate in the nepharious design. Narendra Kumar @ Kallu thereupon, inveigled Chandrapal @ Kalu in the name of their friendship and suggested that he would not be considered a good friend if he refused to help his friends in times of need. Narendra Kumar @ Kallu left Gautam Giri with Chandrapal @ Kalu saying that he would be taking Sunita to the Station and that both of them should reach there. Chandrapal @ Kalu and Gautam Giri reached the Rajpura Station in the night at about 10 O'clock. Narendra Kumar @ Kallu and Sunita were already present there. Narendra Kumar @ Kallu left Sunita at the Station and took Chandrapal @ Kalu and Gautam Giri outside and purchased liquor of Rs.50/- for them. Then Narendra Kumar @ Kallu told them that he was taking Sunita to the Patiala Bypass and that both of them should follow him. He and Gautam Giri followed Narendra and Sunita and reached at the Patiala Bypass in about 20-25 minutes. Narendra Kumar @ Kallu took Sunita off the (Downloaded on 17/03/2021 at 08:32:20 PM) (13 of 34) [CRLA-862/2011] road. He and Gautam Giri followed them. Narendra Kumar @ Kallu suffocated Sunita and stifled her screams with his hands and shoved her towards the ground. Thereafter, Gautam Giri strangulated her by the neck. The witness held the legs of Sunita, who became unconscious in the process. Gautam Giri took out a dagger from his socks and stabbed Sunita thrice on her neck. The bloodstains splattered on the clothes of Narendra Kumar @ Kallu and Gautam Giri. The dead body was abandoned and all three of them climbed the Sirhind bridge. Gautam Giri buried the dagger at a place near the bridge. Thereafter, all of them went to their respective homes. When the girl was murdered, she was wearing a cream coloured suit, a green colored shawl and sandals on her feet. She was of darkish complexion. The Police arrested him vide memo Ex.P1. He gave voluntary informations to the Police for verifying the place of incident and the place where Gautam Giri had buried the dagger (Ex.P4). The witness also identified the photographs (Ex.P6 & P7) of the dead body to be those of Sunita. The witness claimed to have voluntarily told the Dy.S.P./C.O. Sriganganagar (P.W.18) that he wanted to become an Approver acting on his conscience and that he knew the details of the entire incident. He gave the application (Ex.P8) to the Dy.S.P./C.O. whereafter, he was examined in the court twice. He proved his previous statements (Ex.P9 and Ex.P10) as voluntarily given by him.
In cross-examination, the witness admitted that he neither knew Deepak Kumar @ Ashwani nor the father of the deceased. When Narendra Kumar @ Kallu asked him to get the girl married, he made efforts in this direction. He had never met Sunita before and saw her for the first time at the Rajpura Station on (Downloaded on 17/03/2021 at 08:32:20 PM) (14 of 34) [CRLA-862/2011] 15.01.2007. He was not proficient in writing Hindi. He had no knowledge of English language. He admitted that neither Sunita told him that Narendra Kumar @ Kallu and Gautam Giri had raped her nor he had seen the accused appellants sexually assaulting her. He refuted the suggestion of the defence that he had turned into an Approver in the case so as to save himself from punishment. He admitted that after 15.1.2007 i.e. the date of the incident, he did not divulge about the same to any of his family members, the Punjab Police or any other officer as he assumed that if he disclosed anything pertaining to the incident, the other accused persons would kill him. However, he admitted that neither the accused came to his house for threatening him nor did anyone of them call him for giving such threat.
Upon being examined on oath, Babulal Paswan (P.W.2), father of the deceased, repeated the allegations set out in the F.I.R. In addition thereto, he alleged that after about 3-4 months of Sunita's disappearance, she called on the STD PCO of Rajesh (PW3) which was located near his house and told that Deepak Kumar @ Ashwani and Narendra Kumar @ Kallu had confined her and were not allowing her to return home and that she feared harm at the hands of these people. The witness asked Sunita about the address where she was kept but she could not divulge the same correctly. On 5 th May 2007, the Police called him to the Mahila Police Station and showed him the pictures of a female dead body (Ex.P6 & Ex.P7) which he identified those to be of his daughter Sunita. At that time, his wife Smt.Tara Devi was also present there. The witness also participated in further steps of investigation including recovery of the dagger allegedly made at the instance of Gautam Giri. In his cross-examination, the witness (Downloaded on 17/03/2021 at 08:32:20 PM) (15 of 34) [CRLA-862/2011] admitted that he was examined twice by the Police. The second statement was recorded about 11 months after the first one. He disclosed the number of the STD PCO from which Sunita had called him from Delhi to the Police Officer. Deepak Kumar @ Ashwani and Narendra Kumar @ Kallu used to reside at some distance from his house but they did not visit his home. He saw Deepak Kumar @ Ashwani and Gautam Giri at Sriganganagar after Police arrested them. He denied extract A to B of his Police statement. Similar statement was given by the mother of the deceased, Smt.Tara Devi (P.W.4).
Two significant facts emerge from the evidence of the parents of the deceased viz. (1) call was made by Sunita after her disappearance and she named Deepak and Narendra as her captors and (2) identification of dead body's photos to be those of Sunita.
The evidence of witnesses P.W.5 Rakesh, P.W.6 Ramesh Kumar, P.W.7 Raghunandan, P.W.8 Vedpal Rama, P.W.9 Hansraj, P.W.10 Niranjan Kumar Varun, P.W.11 Manoj Kumar, P.W.12 Shaktipal, P.W.13 Bhogendra @ Jogendra Mandal, P.W.14 Rajat Saraogi and P.W.15 Omprakash, is more or less, formal in nature.
P.W.16 Dr.Baldev Singh proved the Post Mortem Report (Ex.P23A) of the unknown dead body which was subjected to autopsy during the inquest proceedings at Rajpura Patiala. He stated that the cause of death of the unknown female was excessive haemorrhage and shock because of severing of the carotid artery. The doctor stated that all the three injuries noticed on the dead body were caused by a sharp weapon. The deceased was major. On the right hand of the deceased, the name of her husband was tattooed.
(Downloaded on 17/03/2021 at 08:32:20 PM)
(16 of 34) [CRLA-862/2011] P.W.21 Anil Kumar stated that the photograph (Ex.P17) shown to him was of a girl named Sunita. He claimed to be knowing the accused appellants and Deepak Kumar @ Ashwani. He used to do plaster of paris work in Sriganganagar. He claimed that Deepak Kumar @ Ashwani met him in Delhi and told him that the girl named Sunita was his wife. Deepak Kumar @ Ashwani deserted Sunita in Delhi after 3-4 months and went away. The girl approached the witness and requested him to drop her off at Deepak's village on which, he witness feigned ignorance about the location. The witness suggested to Sunita that he could give her travel expenses and that she should go back to her parental village on which, the girl told the witness that she was not desirous of going back and requested him to call Narendra Kumar @ Kallu. The girl then used the phone of the witness to call Narendra Kumar @ Kallu who called the witness back on 9 th/10th January 2007. Narendra Kumar @ Kallu came to Delhi with Gautam Giri. The witness organized meals etc. for both of them. Thereafter, Narendra Kumar @ Kallu requested the witness to drop them off at the Station. The witness arranged an auto rickshaw and took Narendra Kumar @ Kallu, Gautam Giri and Sunita to the Station. Narendra Kumar @ Kallu was heard saying that he was taking Sunita to Rajpura, Patiala to arrange her marriage. In cross-examination, the witness stated that he could identify the girl's photograph (Ex.P17) as she had crossed his path for the first time in Sriganganagar. He had never met her personally before that. He was familiar to the accused Deepak Kumar @ Ashwani for last 7-8 months because they had a common work profile. Deepak Kumar @ Ashwani had once brought the girl to his home and so, she knew his address. Sunita came to him with her friend Tanu (Downloaded on 17/03/2021 at 08:32:20 PM) (17 of 34) [CRLA-862/2011] Soni. The witness could not divulge the address of Deepak Kumar @ Ashwani. He agreed that he did not call Narendra Kumar or Deepak Kumar.
Narendra Kumar had called Anil Kumar (P.W.21) and Sunita asked the witness to call Narendra in reference to the earlier call. She had saved the contact number of Narendra in her diary. The girl came to his house but did not stay with him. He left the girl and the accused persons outside the station, but could not state as to which train they boarded. The Police approached him at Mandawali, Delhi to record his statement. Sunita told him that Deepak Kumar had deserted her. Sunita had met him alongwith Deepak Kumar in Delhi on a couple of occasions. He was confronted with his investigational statement (Ex.D4) with regard to certain omissions/improvements, which we find to be trivial in nature. The evidence of this witness provides significant corroboration to the evidence of the complainant Babu Lal (P.W.2) and the Approver Chandrapal @ Kalu (P.W.1).
One of the most important witnesses of the prosecution is P.W.22 Kesarichand, Dy.S.P., SC/ST Cell, who was assigned investigation after addition of offences under the SC/ST Act to the case. The witness stated that he conducted investigation and arrested Gautam Giri on 25.05.2007. He studied the documents of the proceedings of the inquest report No.26/2007 conducted under Section 174 Cr.P.C. at Police Outpost Rajpura (Ex.P38) in which, photographs of the recovered dead body, Ex.P6 & P7, were attached. The complainant Babulal Paswan and his wife Smt. Tara were called to have a look at these photographs and they correctly identified the victim to be their daughter Sunita. The accused Gautam Giri gave information under Section 27 of the Evidence (Downloaded on 17/03/2021 at 08:32:20 PM) (18 of 34) [CRLA-862/2011] Act (Ex.P36) and got the place of incident verified (Ex.P14). The accused then gave another information under Section 27 of the Evidence Act on 29.5.2007 which was recorded in memorandum Ex.P37 through which, disclosure was made regarding the place, where he had concealed the weapon of offence i.e. the dagger. He divulged that the dagger was burried in a pit near a railway bridge beside the Sirhind Bypass Road. In furtherance of this information, the accused took the Investigating Officer to the place of concealment of the dagger at Rajpura. He himself went ahead and dug out the dagger from a pit besides the railway bridge. The dagger was seized and sealed by the Investigating Officer vide seizure memo Ex.P16. Bhogendra Mandal (P.W.13) and Rakesh Verma (P.W.5) were associated as Panch witnesses to this recovery. The witness exhibited the post mortem report of the unidentified dead body as Ex.P23A. The panchnama documents of Rajpura which were in Gurumukhi language were also got translated into Hindi. The Dy.S.P., SC/ST Cell, then recorded statements of certain witnesses under Section 161 Cr.P.C. The accused Chandrapal @ Kalu was found involved in the offence and thus, he was arrested on 30.5.2007 from Rajpura vide arrest memo Ex.P1. Acting in furtherance of the information provided by Chandrapal @ Kalu under Section 27 of the Evidence Act (Ex.P2), the place of incident was verified by the Investigating Officer vide Memo (Ex.P3). The witness claims to have recorded the information of Chandrapal @ Kalu regarding the place where the dagger, used to kill Sunita was concealed after the murder (Ex.P4). The accused Gautam Giri divulged during investigation that Sunita had called Narendra Kumar from Delhi and told him that Deepak Kumar had deserted her. Sunita used the phone (Downloaded on 17/03/2021 at 08:32:20 PM) (19 of 34) [CRLA-862/2011] No.93516-60413 for placing the call. Thus, the ownership details of this mobile number were sought for from the Reliance Mobile Company and it was revealed that the SIM was issued in the name of one Jugal Kishore. The witness collected call details of this mobile number. He also claims to have seized the mobile phone of Narendra Kumar vide seizure memo Ex.P21. However, the seizure was not made personally from Narendra Kumar. The witness collected the caste certificate of the deceased and found that the caste 'Paswan' is covered under the Scheduled Caste category. A verification report to this effect was received from the Superintendent of Police, Darbhanga, Bihar (Ex.P41). The witness collected the statement of Chandrapal @ Kalu recorded under Section 164 Cr.P.C. and attached it to the file (Ex.P9). After investigation, he concluded that the offences were found proved against all the four accused and accordingly, file was presented for his approval to file a charge-sheet to the Superintendent of Police, Sriganganagar. In cross-examination, the witness stated that after being assigned the investigation, he studied the file of inquest proceedings conducted at Rajpura. He admitted that as per the post mortem report, the estimated age of the unknown female was 25 years. He could not say, whether the site inspection plan and site inspection memo were prepared in the proceedings at Rajpura. He did not procure any order of the court for procurring the photographs of the unknown girl's dead body (Ex.P6 and P/7) recovered at Rajpura, to be identified by Babulal Paswan. The negatives were not available on the file. He could not state, whether or not, clothes of the deceased were seized by the Rajpura Police during the inquest proceedings. General (Downloaded on 17/03/2021 at 08:32:20 PM) (20 of 34) [CRLA-862/2011] suggestions were made to the witness that he concocted evidence to falsely implicate the accused, however, he denied the same.
We find that evidence of the witness regarding the steps of investigation is convincing and untainted. He had no cause to fabricate evidence for implicating the accused persons.
P.W.23 Gurbuksh Singh Dhariwal, Advocate practicing at Sriganganagar gave evidence to the effect that the officers of the Woman Police Station, Sriganganagar requested him to translate the documents of proceedings of inquest proceedings No.26/2007 of P.S. Rajpura from Gurumukhi into Hindi language and he did the needful on their request. He did not charge any money for doing this work. The evidence of this witness is formal in nature.
P.W.24 Shri Satyanarayan Vyas was posted as the Chief Judicial Magistrate, Sriganganagar on 2.6.2007. He stated on oath that he received an application (Ex.P44) from Shri Bhagwana Ram, the Dy.S.P./Circle Officer City Ganganagar narratiing that the accused Chandrapal @ Kalu had expressed his desire for becoming an Approver in connection with FIR No.55/2006 (Ex.P12) and thus, requisite procedure be followed for granting him pardon and declaring him to be the State's witness. The application was endorsed by the Chief Judicial Magistrate. The accused was in Police custody and thus, the matter was adjourned to 5.6.2007. On 7.6.2007, production warrant was issued to secure presence of the accused Chandrapal @ Kalu who was presented from jail before the CJM on 26.6.2007. The CJM put questions regarding willingness of the accused to turn into an Approver and to ascertain his free will and desire. These proceedings were recorded in the CJM Court's order-sheet (Ex.P45) dated 26.06.2007. The accused stated before the CJM that he was (Downloaded on 17/03/2021 at 08:32:20 PM) (21 of 34) [CRLA-862/2011] desirous of turning into a State's witness in the instant case of his free will and volition and without any threat, duress or coercion and accordingly, he was granted pardon vide order Ex.P46 dated 26.6.2007. After being pardoned, the statement of Chandrapal @ Kalu was recorded under Section 164 Cr.P.C. and was proved by the Judicial Officer as Ex.P9. The witness stated that he recorded the statement (Ex.P9) of Chandrapal @ Kalu ad verbatim and thereafter, the same was sealed in an envelope and was forwarded to the Investigating Officer. Charge-sheet was submitted in his court whereafter, statement of Chandrapal @ Kalu was recorded on oath under Section 306(4)(a) Cr.P.C. on 29.8.2007. Opportunity of cross-examination was given to the other accused persons who were present in the court with their counsel, but they chose not to cross-examine Chandrapal @ Kalu. The statement on oath rendered by Chandrapal @ Kalu was proved as Ex.P10. In cross-examination, the officer stated that the application (Ex.P44) was submitted by Shri Bhagwana Ram, Dy.S.P./C.O. City, but it did not bear the signature of Chandrapal @ Kalu. The accused was brought to the court by the Jail Guards in compliance of the production warrant. Ample time for contemplation was given to the accused and then he was asked whether he was under any fear, threat or duress to which, he replied that he was desirous of giving the statement of his own free will and volition. The CJM could not state the exact time when the statement was recorded. He clarified that he was aware of the fact that there was no eye- witness to the incident and Chandrapal's role in the murder of Sunita was minimal and that is why, the application of the accused Chandrapal for turning into an Approver in this case was approved/accepted.
(Downloaded on 17/03/2021 at 08:32:20 PM)
(22 of 34) [CRLA-862/2011] P.W.25 Ramsharan, resident of Rajpura (Punjab) stated that on 16.1.2007, he was proceeding from his house when he saw the body of a girl lying near FCI Godown, Rajpura. He immediately informed the Police Outpost about this, upon which, the in-charge Amarjit Singh, Constables Malvindra Singh and Surjeet Singh reached the spot. The victim was wearing yellow coloured jumper, purple coloured salwar and green coloured shawl. Incised wounds were visible on her neck. Names "Sunita and Deepak" were tattooed on her arm. The photographs Ex.P6 & P7 were shown to him the witness who identified them to be of the in-nominate dead body. In cross-examination, the witness stated that he knew Amarjit Singh and Police officers of Outpost. He had remained a Parshad of Rajpura from 1993 to 1998 and 2003 to 2008. The Police Outpost In-charge did not record his statement. People of the locality had gathered at the place where the dead body was found. The age of the deceased girl was between 18 and 20 years. The Police undertook the documentation of the proceedings under Section 174 Cr.P.C. in his presence and he was made to sign the memos. The photographs (Ex.P6 and P7) were not clicked in his presence. Names were tattooed on the arm of the deceased. The witness refuted the defence suggestion that he was giving the statement under the pressure of the Police. Evidence of this witness, also lends credence to the fact that the deceased girl was indeed Sunita and also corroborates the testimony of the Approver Chandrapal @ Kalu (P.W.1) because the details of clothes present on the victim's dead body as stated by Ram Sharan (P.W.25) match with the details stated by Chandrapal @ Kalu (P.W.1).
P.W.26 Raghuveer Singh was posted as the S.H.O. Woman Police Station Sriganganagar at the relevant point of time. The (Downloaded on 17/03/2021 at 08:32:20 PM) (23 of 34) [CRLA-862/2011] complaint (Ex.P11) submitted by Babulal Paswan was received by him from the court of the Chief Judicial Magistrate, Sriganganagar. The officer registered the FIR No.55/2006 (Ex.P12), and recorded the statements of various witnesses and collected the photograph of Sunita (Ex.P17) from the photographer Ramesh Kumar (P.W.6). During investigation, two photographs of Deepak's marriage were presented to him by Narendra Kumar which he had attached to the file (available on the record book but not proved). The accused Deepak Kumar was arrested vide arrest memo Ex.P47. The accused Narendra Kumar was arrested vide arrest memo Ex.P48. The accused Narendra Kumar gave information for identifying the place of the incident which was recorded in memo Ex.P49. In furtherance of such information, the accused took the Investigating Officer to the place of the incident and verified the same vide memo Ex.P18. The file was then handed over to SHO Rajhans (P.W.20) for further investigation. The witness admitted that the persons, who had been arraigned in the complaint, were not found to be the actual murderers. However, he concluded that reference of a person having caste 'Giri' in the complaint was none other than Gautam Giri. The cross-examination undertaken from this witness is mostly formal and inconsequential as evidence of this witness is more or less formal in nature.
P.W.27 Malvindra Singh posted as Head Constable of the Police Outpost Rajpura, Punjab on 16.1.2007. He proved the proceedings of the inquest report No.26/2007 (Ex.P38) registered at the Police Outpost Rajpura. He further stated that the inquiry was undertaken by Shri Amarjit Singh, S.I., who had moved abroad by permanently leaving his job. The witness was associated in the inquest inquiry and thus, he proved the same (Downloaded on 17/03/2021 at 08:32:20 PM) (24 of 34) [CRLA-862/2011] from his personal knowledge. He stated that all the memoranda prepared during the proceedings of the inquest were penned by him. He proved the signatures of Amarjit Singh and his own signatures on the documents. Nothing significant was elicited during cross-examination of this witness.
After analyzing the prosecution evidence, we now proceed to draw our conclusions while considering the defence submissions.
From the evidence of the complainant Babulal Paswan P.W.2 and his wife Smt.Tara Devi P.W.4, it is well established that their daughter Sunita, the deceased, disappeared from Sriganganagar on 14.6.2006 Babulal immediately approached the Police Station Sriganganagar for lodging a Missing Person Report, heed was not paid to his fervent pleas and no action was taken by the police and thus, he was compelled to approach the Court of CJM, Sriganganagar for filing the complaint (Ex.P11), which was forwarded to the Woman Police Station for investigation under Section 156(3) Cr.P.C. On this complaint, F.I.R. No.55/2006 (Ex.P12) came to be registered. It appears that investigation was not being undertaken sincerely and in the meanwhile, the missing girl Sunita herself called her parents from Delhi and told them that she had been raped by Deepak Kumar and Narendra Kumar and that they had confined her so that she was not able to return home. She also expressed an apprehension to her life. However, the girl could not divulge her exact address. Babulal rushed to the Police Station and informed the police officers about this development. Soon thereafter, a girl's dead body was recovered in Punjab. The Investigating Officer of the present case receive information of this unfortunate turn and events and collected the file of inquest proceedings No.26/2007 (Ex.P38) from Rajpura. (Downloaded on 17/03/2021 at 08:32:20 PM)
(25 of 34) [CRLA-862/2011] Babulal Paswan (P.W.2) and his wife Smt.Tara Devi (P.W.4) were then called to the Police Station and were shown the dead body's photographs (Ex.P6 & P7), which the witnesses identified to be of their missing daughter Sunita. On going through the cross- examination undertaken from Babulal Paswan (P.W.2) and Smt.Tara Devi (P.W.4.), we are of the firm view that their evidence is of sterling worth and wholly reliable. Assertion made by the witness Babulal regarding Sunita having called them from Delhi and naming Deepak and Narendra Kumar as the culprits, is also fortified from the evidence of Rajesh Kumar (P.W.3), the STD PCO owner in Sriganganagar, who stated that Sunita had put a call from Delhi to his STD PCO and she talked to her parents. This witness saved the land-line phone number of Delhi and shared it with the complainant as well as the Police.
P.W.6 Ramesh Kumar proved Sunita's photograph (Ex.P17) which the Police collected during investigation.
P.W.10 Niranjan Kumar Varun was the owner of the STD PCO in Delhi which was used by the victim to make calls to her parents. This witness was shown the photograph (Ex.P17) and he affirmed that the photograph was of the girl who had come to his STD PCO to make the calls.
P.W.14 Rajat Saraogi proved the fact that Narendra Kumar left a Reliance Mobile at his shop for repairs. However, as the call details were not proved in accordance with Section 65B of the Evidence Act, we need not advert in detail to the recovery of the mobile phone which has been rendered inconsequential.
P.W.16 Dr.Baldev Singh conducted autopsy of the female dead body found at Rajpura, Punjab. He proved the post mortem report (Ex.P23A) while noticing presence of multiple sharp weapon (Downloaded on 17/03/2021 at 08:32:20 PM) (26 of 34) [CRLA-862/2011] injuries on the neck of the deceased as a result whereof, the carotid artery was severed leading to instantaneous death. The doctor also stated that the victim was about 5' 1" in height. She was wearing a yellow coloured shirt, a green coloured shawl and a purple coloured salwar. The estimated age of the victim was mentioned as 25 years in the post mortem report, which the doctor explained that the same could be variable by 2-3 years eitherways.
P.W.18 Bhagwana Ram proved the proceedings whereby, the accused Chandrapal @ Kalu, turned into an Approver. We have examined his evidence in extenso and find that the procedure which he undertook was absolutely lawful and untainted, forwarding the application (Ex.P8) filed by the accused to turn into an Approver and the steps taken thereupon in accordance with Section 306 Cr.P.C.
From a threadbare appreciation of the evidence of the prosecution witnesses referred to above, it is clear that the factum regarding the complainant's daughter the victim Sunita, having gone missing from Sriganganagar in the month of June 2006 is well established from the evidence of the complainant Babulal Paswan and his wife Smt.Tara Devi. The evidence of these witnesses and the evidence of STD PCO owner Rajesh Kumar P.W.3, duly establishes the fact that Sunita, was confined at Delhi by accused Deepak Kumar and Narendra Kumar. She called her parents on the STD PCO and talked to them. The fact regarding Sunita and Deepak Kumar having gone away and married each other is duly fortified from the evidence of the prosecution witnesses and gets corroborated from the fact that the names "Deepak" and "Sunita" were found tattooed on the arm when the (Downloaded on 17/03/2021 at 08:32:20 PM) (27 of 34) [CRLA-862/2011] dead body was recovered at Rajpura. We have ourselves compared the photographs of the victim Sunita (Ex.P17) submitted by the complainant to the Police Officers and the photographs of the unidentified dead body (Ex.P6 & P7) clicked and preserved during inquiry at the Outpost Rajpura and find that all the photographs are undoubtedly of same girl. The argument harped upon by counsel Shri Soni that the age of the victim was mentioned as 25 years in the inquest proceedings and thus, it cannot be safely concluded that the girl whose dead body was found at Rajpura was Sunita, is totally untenable for the simple reason that the age which is mentioned in the 174 Cr.P.C. proceedings is an estimated one. From the evidence of the Medical Officer, P.W.16 Dr.Baldev Singh, it is clear that the death of the girl was homicidal in nature having been caused by inflicting sharp weapon injuries on her neck.
Nonetheless, even if the above links of circumstancial evidence led by prosecution case are accepted as such then also, they hardly give any reliable material so as to bring home the guilt of the accused appellants.
As a matter of fact, to bring home the charges, the prosecution case heavily banks upon the evidence of the Approver Chandrapal @ Kalu who was examined as P.W.1 in support of the prosecution case. Thus, his evidence needs to be appreciated in depth keeping in view all the checks and balances and more particularly, in reference to the submissions advanced by the defence counsel. The foremost contention of Shri Soni, learned counsel representing the appellants, was that proper opportunity to cross-examine the Approver was not given to the accused persons by the Chief Judicial Magistrate while undertaking the (Downloaded on 17/03/2021 at 08:32:20 PM) (28 of 34) [CRLA-862/2011] procedure under Section 306(4)(a) Cr.P.C. His pertinent submission was that the counsel, who had appeared in those proceedings was none other than Gokul Swami, who had filed the complaint (Ex.P11) on behalf of the complainant Babulal Paswan. This Court sought verification of the fact, whether there are more than one Gokul Swami Advocates practicing in Sriganganagar and the Secretary, Bar Council of Rajasthan has intimated vide communication dated 3.8.2019 that only one person by the name of Gokul Swami is practicing there. Thus, the contention of Shri Soni that the counsel who represented the accused in the proceedings under section 306(4)(a) Cr.P.C., was also the counsel for the complainant, is fortified.
Hon'ble the Supreme court considered the scope of an Approver's evidence in detail in the case of Suresh Chandra Bahri Vs. State of Bihar (supra) and has held that recording of evidence of an accomplice or an Approver as a witness on oath after tendering pardon in the court of the Magistrate taking cognizance of the offence, is a mandatory requirement of law and cannot be dispensed with and if this mandatory procedure is not followed, it vitiates the trial.
However, it is evident from a bare perusal of the evidence of the Chief Judicial Magistrate Shri Satyanarayan Vyas (P.W.24), that after tendering pardon to accomplice/approver Chandrapal @ Kalu and after taking cognizance of the offence, he was indeed examined on oath as a witness and his statement has been exhibited as Ex.P10. It is true that the counsel who had appeared on behalf of the accused at that stage, was also the counsel for the complainant in the original complaint and, that no cross- examination was made from the Approver at the pre-committal (Downloaded on 17/03/2021 at 08:32:20 PM) (29 of 34) [CRLA-862/2011] stage. However, the issue regarding the right to cross-examine an Approver stands concluded by Hon'ble the Supreme Court beyond the pale of doubt in the case of State of Himachal Pradesh Vs. Surinder Mohan (supra) holding thus:
"12. From the aforesaid ingredients, it is abundantly clear that at the stage of investigation, inquiry or trial of the offence, the person to whom pardon is to be granted, is to be examined for collecting the evidence of a person who is directly or indirectly concerned in or privy to an offence. At the time of investigation or inquiry into an offence, the accused cannot claim any right under law to cross-examine the witness. The right to cross- examination would arise only at the time of trial. During the course of investigation by the Police, question of cross-examination by the accused does not arise. Similarly, under Section 200 Cr.P.C. when the Magistrate before taking cognizance of the offence, that is, before issuing process holds the inquiry, accused has no right to be heard, and therefore, the question of cross-examination does not arise. Further, the person to whom pardon is granted, is examined but is not offered for cross- examination and thereafter during trial if he is examined and cross-examined then there is no question of any prejudice caused to the accused. In such cases, at the most accused may lose the chance to cross-examine the approver twice, that is to say, once before committal and the other at the time of trial."
Apparently thus, there is no such requirement of law that the defence must be allowed to cross-examine the Approver when his statement is recorded at the pre-committal stage. Hence, no prejudice whatsoever was caused to the accused on account of the fact that the counsel who had appeared on their behalf before the Chief Judicial Magistrate during the proceedings under Section 306(4)(a) Cr.P.C., was also the counsel for the complainant and that he did not cross-examine the Approver. Further, it is also clear from the proceedings undertaken by the CJM that the accused (Downloaded on 17/03/2021 at 08:32:20 PM) (30 of 34) [CRLA-862/2011] themselves were present in the court when the statement of the Approver was recorded on oath (Ex.P10) and they too did not choose to cross-examine him. As a consequence, we are of the firm opinion that no infirmity whatsoever is reflected in the proceedings whereby, Chandrapal @ Kalu P.W.1 was declared as an Approver and his statement was recorded by the Chief Judicial Magistrate. The mandatory requirements of Section 306 Cr.P.C. were duly followed and hence Chandrapal @Kalu is a competent witness.
Now we advert to the statement of Chandrapal @ Kalu. The gist of his evidence is reproduced hereinbelow for the sake of ready reference:
According to Chandrapal @ Kalu, on the evening of 14 January 2007 Narendra Kumar and Gautam Giri returned from Delhi to Rajpura. Thereafter, around 08:30 PM he got a call from Narendra asking him to come to NTC ground Rajpura. On reaching the ground, Narendra informed him that the girl who eloped with Deepak 8-9 months ago, had to get married off because she had been deserted by Deepak in Delhi. Upon this, he suggested that he knew of a boy named Jaagar of his caste with whom Sunita could be engaged. They, along-with Gautam Giri then decided to meet Jaagar at Eagle Model Hotel and met him there. All four of them then discussed as to how to proceed further. Jaagar asked them to arrange a meeting with Sunita. Narendra agreed to this and thereafter, they dispersed and went back to their respective homes.
In the evening of 15 January 2007, Narendra again called the witness to NTC ground. When he reached the ground, he met (Downloaded on 17/03/2021 at 08:32:20 PM) (31 of 34) [CRLA-862/2011] Narendra and Gautam Giri, who confessed that they both had indulged in sexual intercourse with Sunita. They also added that in consequent thereto, Sunita started pressurizing Narendra to get married to her, to which he refused. Whereon, Sunita threatened Narendra that if he refused to marry her, she would lodge a report against him in the Police.
After this narrative, Narendra imputed that the girl could cause trouble and therefore, she had to be eliminated. However, Chandrapal @ Kalu refused to be a part of this plan. Narendra inviegled him to participate in the act in the name of their friendship.
Following this, Narendra left Gautam Giri with Chandrapal and asked them to reach the station where he would be getting Sunita as well. Chandrapal @ Kalu and Gautam Giri reached Rajpura station at about 10 PM. They found Sunita and Narendra already present there. Narendra Kumar left Sunita at the station while taking Gautam Giri and Chandrapal @ Kalu outside and bought liquor worth Rs. 50. Thereafter Narendra informed them that he would be taking Sunita to the Patiala bypass while suggesting that both of them should follow him there. Chandrapal @ kalu and Gautam reached the Patiala bypass in 20-25 minutes. Narendra led Sunita to an unpaved road. All this while, the witness and Gautam Giri kept following them. After some distance, Narendra grabbed Sunita by her mouth and shoved her towards the ground. Upon which, Sunita started screaming. Narendra covered her mouth completely. Gautam Giri grabbed the neck of the girl and strangled her while the witness held her legs. Sunita lost her consciousness. Later, Gautam Giri took out a sharp (Downloaded on 17/03/2021 at 08:32:20 PM) (32 of 34) [CRLA-862/2011] pointed knife and stabbed her on the neck thrice which stained the clothes of Gautam Giri and Narendra Kumar with blood. The three of them abandoned the dead body there itself and got onto the Sirhind bridge. Sunita's bag was with Narendra which he disposed by throwing it off the bridge. Gautam Giri hid the weapon of offence in a pit at some distance away from the bridge. The three of them dispersed and went back to their respective homes.
The witness described that Sunita was wearing cream coloured suit, green coloured shawl and sandals on her feet. He also stated that she was of dark complexion. The Police arrested him on 30 May 2007 in connection to this case.
In his cross-examination, the witness admitted that he did not know Sunita and Deepak from before. He saw Sunita for the first time on 15th January 2007 at the Rajpura Station. He also admitted that neither he saw Narendra Kumar and Gautam Giri sexually harassing/assaulting the girl nor did she make a complaint of this nature to him. He and Narendra were friends for last 4 years. He knew Gautam Giri through Narendra Kumar. He confirmed that all the informations in relation to the recoveries were voluntarily made by him. Prior to his arrest, he did not disclose anything pertaining to this whole episode to anyone because he assumed threat to his life at the hands of the Accused Narendra and Gautam, though he was never actually threatened by them. He denied the suggestion that he was arrested by the Rajpura Police and confirmed that the Sriganganagar Police had arrested him in connection to this case. He narrated the chain of events that were involved in the commission of offence in (Downloaded on 17/03/2021 at 08:32:20 PM) (33 of 34) [CRLA-862/2011] consonance with the statements of his chief-examination. He verified his signatures on the exhibits.
On going through the tenor of the entire statement of the Approver in context to the evidence of other witnesses, which we have already discussed above, we find that Chandrapal @ Kalu has given an absolutely truthful version of the incident with an explicit narration of the turn of events in which, the victim was taken to Rajpura by the accused Narendra Kumar, Gautam Giri and the Approver himself, under the pretext that she would be married off and then, she was brutally murdered by slitting her neck. It is clear that Narendra Kumar and Gautam Giri had taken liberties with the girl and indulged in sexual intercourse with her. Thereafter, she was pressurizing Narendra Kumar and to either marry her or to face Police action. In order to get rid of the victim, she was lured away from Delhi and was taken to Rajpura after giving her a false assurance that she would be married off. The fear that the girl would file a Police case was the motive behind the incident. However, the plan hatched by the accused right from the inception was to get rid of the victim and so she was brutally murdered near the Sirhind Bypass by slitting her throat. Chandrapal @ Kalu has spoken about his active participation in the murder, confessing that he caught hold of the legs of the victim, while the accused appellants Narendra and Gautam forced her down and slit her throat. The evidence of Chandrapal @ Kalu is corroborated in material particulars through the other links of evidence, which we have discussed above. The defence tried to criticise the evidence of Chandrapal on the premise that he was inimical to the accused, but no such significant fact was elicited in (Downloaded on 17/03/2021 at 08:32:20 PM) (34 of 34) [CRLA-862/2011] the cross-examination conducted from the Approver Chandrapal nor did the accused lead any evidence in defence to substantiate this fictitious defence theory. Therefore, we are of the firm opinion that the Approver's evidence inspires confidence and there is no reason to doubt the same. As the Approver has given cogent and clinching evidence in proving that the accused appellants Narendra Kumar and Gautam Giri were the perpetrators of the murder of Sunita, the trial court was perfectly justified in convicting and sentencing them in above terms by the impugned judgment, which does not suffer from any infirmity, illegality or irregularity whatsoever, warranting interference therein. Hence, we are not inclined to interfere in the impugned judgment.
Accordingly, the appeal fails and is hereby dismissed as being devoid of merit.
(DEVENDRA KACHHAWAHA),J (SANDEEP MEHTA),J
/tarun goyal/
(Downloaded on 17/03/2021 at 08:32:20 PM)
Powered by TCPDF (www.tcpdf.org)