Kerala High Court
Vijayan vs State Of Kerala on 3 March, 2005
Author: V.Ramkumar
Bench: V.Ramkumar
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRL A No. 578 of 2003(A)
1. VIJAYAN, S/O.VELAYUDHAN,
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :PUBLIC PROSECUTOR
Coram
Dated : 03/03/2005
O R D E R
.PL 60 .SP 2 .TM 3 .BM 3 J.B. KOSHY, J@@ j &@@ j V.RAMKUMAR, J.@@ j
-------------------------@@ j Crl. Appeal NO.578/2003@@ j
-------------------------@@ j Dated this the 3rd day of March 2005@@ j JUDGMENT@@ jAAAAAAAA Ramkumar, J.@@ EEEEEEEEEEEE ((HDR 0 CRA.NO.578/2003 :#:
)) .HE 1 In this appeal preferred from the Central Prison, Thiruvananthapuram, the first accused in S.C.No.256/2000 on the file of the Addl.Sessions Court, Thodupuzha challenges the conviction entered and the sentence passed against him for offences punishable under Secs.323, 325 & 302 r/w. Sec. 34 I.P.C.
2. The case of the prosecution can be summarised as follows:-
The first accused (appellant herein) was living at Arakkulam along with his wife Latha. On 26-3-2000, at about 2 p.m. he struck his wife on her cheeks and face causing the dislocation of one tooth of the lower jaw.
Subsequently, on the same day at about 7 p.m. the first accused intentionally caused her death by throttling her. Thereafter, in furtherance of the common intention of the first and 2nd accused to cause disappearance of the evidence of the offence and to screen the first accused from legal punishment, both the accused together poured kerosene over the dead body of Latha in front of the house of the first accused, set fire to her body and threw the dead body into a thicket in the property of the first accused. The two accused persons have thereby committed the offences referred to above.
3. On both the accused pleading not guilty to the charge framed against them by the court below for the aforementioned offences, the prosecution was permitted to adduce evidence in support of its case. The prosecution examined 23 witnesses as PWs 1 to 23 and got marked 19 documents as Exts.P1 to P19, two Forensic Science Laboratory reports as Exts. C1 and C2 and 13 material objects as MOs 1 to 13. After the close of the prosecution evidence, the accused were questioned under Sec.313 (1)(b) Cr.P.C with regard to the incriminating circumstances appearing against them in the evidence of the prosecution. They denied those circumstances and maintained their innocence.
4. The appellant/first accused gave the following version before court:-
It is true that he had married Latha at Marikulam as deposed by PWs 10, 14 and 15. But, there was no valid marriage between him and Latha by tying thali chain. PW10 had given him Rs.10,000/- and gold ornaments weighing four sovereigns which were however spent for the treatment of PW10's son. The evidence tendered by PW4 and PW7 that the appellant and Latha were residing together as man and wife is true. PW12 Mohanan had sexually assaulted her and she had became pregnant. She complained of bleeding and the foetus was lost. On 21-3-2000, that is, five days before the alleged occurrence, he had brought her back to his house from the house of her brother Sukumaran where she was staying. It was at that time that she disclosed to him about the sexual assault made by PW12. On 26-3-2000, she had stomach ache. He gave her Rs.300/- and sent her to Sukumaran's house promising to join her on the following Sunday and left for Pullikkanam. When he returned home in the afternoon the kitchen door was found wide open and Latha was found missing. Many of the articles were also found missing. PW7 Aji, PW12 Mohanan, PW18 Gopalan, one Damodaran and a few others were found running away from the boundary of his property. He had gone to the bazaar to sell cashewnuts. He did not return to his house on that day but spent the night at the house of his uncle Peethambaran. The next day morning, he came back to his house and attended to some work in the property and slept in the house of Peethambaran during the night. The above routine continued till 30-2-2000 in the evening of which day PWs1, 7, 12, 18 and some others forcibly entered his house and PW1 assaulted him with a stick. They tied his hands and legs and handed him over to the police during the night. He is innocent and he has been falsely implicated in the case in view of the fact that he had undergone sentence in a murder case.
5. No defence evidence was adduced by the accused.
6. The learned Addl.Sessions Judge after trial, as per judgment dated 30-9-2002 acquitted the 2nd accused but convicted the appellant/first accused and sentenced him to undergo rigorous imprisonment for six months under Sec.323 I.P.C., rigorous imprisonment for one year and to pay a fine of Rs.1,000/- and on default, to suffer rigorous imprisonment for a further period of two months under Sec.325 I.P.C, rigorous imprisonment for life and to pay a fine of Rs.50,000/and on default, to suffer rigorous imprisonment for a further period of one year under Sec. 302 I.P.C. and rigorous imprisonment for six months and to pay a fine of Rs.5,000/- and on default, to suffer rigorous imprisonment for a further period of one month under Sec.201 I.P.C. The substantive sentences of imprisonment were directed to run concurrently. Set off under Sec.428 Cr.P.C. was also allowed. It is the said judgment which is assailed in this appeal.
7. We heard Adv. Sri.Grassious Kuriakose, the learned counsel appearing for the appellant, and Adv. Sri.Sujith Mathew Jose, the Public Prosecutor appearing for the State.
8. The learned counsel for the appellant made the following submissions before us in support of the appeal and pleaded for an acquittal:-
The stand of the appellant has been one of total denial of the prosecution case. There is no direct ocular evidence for the prosecution in support of its case. The prosecution was canvassing for a conviction on the basis of circumstantial evidence. The evidence of the prosecution does not satisfy the tests for proving the guilt of the accused by means of circumstantial evidence. The first wife of the appellant was the sister of PW7's father (PW18). PW7 was having an axe to grind against the appellant for allegedly ill-treating his aunt and driving her away from the appellant' house. PWs 1 and 12 who supported the prosecution were close friends of PW7 and were therefore turning out to be cunning performers in the witness box to falsely implicate the appellant. Eventhough these witnesses would say that the deceased who was the wife of the appellant was missing since 26-3-2000, none of them felt it necessary to lodge a complaint. The police did not visit or inspect the spot near the river side where the appellant was allegedly hiding. PW7 and his companions were virtually taking up the role of the investigating agency by hunting for the appellant and tracing him out and physically apprehending him and handing over to the police. When no cognizable offence was committed by the appellant in their presence, they had no authority to catch hold of the appellant, wrongfully restrain him, tie up his hands and eventually hand him over to the police. The alleged extra judicial confession spoken to by the prosecution witnesses is nothing but a planted story apart from being irrelevant under section 24 of the Evidence Act since it was secured by a promise from PWs 1,7,12 and others that the appellant would be saved of the torture by the police if he confessed everything. While according to PW18 who was a witness to Ext.P7 scene mahazar, there were signs of there having been a pool of blood in the house of the appellant, the scrappings taken by the investigating officer from the house of the accused, when tested in the Forensic Science Laboratory showed that they did not contain human blood. This shows that PWs 1, 7,12 and 18 might have stage managed the blood marks for which no explanation is forthcoming from the investigating officer. Merely because PW3 saw the deceased with injuries on her face in the afternoon of the ill-fated day and the deceased told her that she was apprehending an attack and resultant death at the hands of the appellant, it cannot be straightaway presumed that it was the appellant who murdered her. As a matter of fact, PW3 had seen the injury on the neck of the deceased in the afternoon itself. So the blunt force on her neck was already applied for which the conviction under sections 320 and 325 could be justifiable. But in the absence of any material to suggest the presence of the accused with the deceased later in the day, it cannot be simply assumed that the appellant might have bludgeoned her to death. In any view of the matter, the fatal blunt force must have been applied subsequent to the day time incident for which the appellant cannot be held responsible. If as spoken by PW3 the deceased was expecting an attack from the accused, the chances are that the deceased might have escaped from that house and might have sustained the fatal injuries at the hands of somebody else which explains the absence of blood at the alleged scene of occurrence. The fact that the deceased might have sustained other injuries as well is indicated by Ext.P9 postmortem certificate wherein the doctor has stated that other superficial injuries, if any, could not be detected due to decomposition changes. Ext.P2 letter which admittedly does not contain the signature of the deceased cannot be relied on to hold that it was a letter sent by her to her brother PW10. While according to PW3 it was about one month prior to the occurrence that the deceased approached her to write Ext.P2 letter, PW4 would say that it was 3 or 4 months ago. PW5 would say that the said letter was got written by PW4 two or three months ago. According to PW10, it was three months prior to her death that he got Ext.P2 letter. The year alone can be spelt out from the postal seal on Ext.P2 letter and that is 1999. This does not tally with the testimonies of PWs 3,4,5 or 10. The admitted case of the prosecution is that the dead body that was recovered from the bushes in the compound of the appellant's house was five days after the occurrence and was in a decomposed state with the face completely mutilated. The prosecution witnesses claim to have identified the dead body as that of Latha, the deceased, by noticing the special feature namely, the thinning of both her legs afflicted by polio. But the inquest report as well as the postmortem report are significantly silent about this peculiar feature of her legs. If so, it may not be safe to hold that the dead body that was recovered was that of Latha by merely relying on the superimposition test conducted by Dr.Sreekumar (PW22).
9. We are afraid that we find ourselves unable to accept the above arguments raised by the appellant. It is true that there are no eye-witnesses to the occurrence and the guilt of the accused was sought to be established on the basis of circumstantial evidence. But after an anxious reappraisal of the oral and documentary evidence in the case, we have no hesitation to conclude that the prosecution has brought home the guilt of the accused beyond reasonable doubt and that the appellant was rightly convicted by the learned Addl.Sessions Judge. PW1 (Mohandas) is a neighbour who gave Ext.P1 F.I. statement at 3.a.m. on 31-3-2000 to PW20 (Ramesh) who was the Sub Inspector of Kanjar Police Station. PW2 (Bhavani) is the sister of the appellant and she turned hostile to the prosecution. PW3 (Kamalakshi) is a close neighbour of the appellant and she had allegedly seen the deceased during the day time of the ill-fated day with a swollen face and injuries on her lips and neck. PW4 (Eliyamma) is an Anganwadi teacher who allegedly scribed Ext.P2 letter at the request of the deceased to be sent to her brother Vijayan Nair (PW10) a few months prior to the occurrence. PW5 (Santha) is a helper of PW4 in the Anganwadi. She was examined to support the version of PW4. PW6 (Viswanathan) was a witness to Ext.P3 inquest report prepared by PW23 (Circle Inspector of Police, Kanjar) who investigated the case. PW7 (Aji) is another neighbour and relative of the appellant. The appellant's first wife was the sister of PW7's father (PW18). PW8 (Sabu) is the driver of the jeep in which the appellant was taken to the Kanjar Police Station. PW9 (P.J.Gervasis) who was the Scientific Assistant in the Forensic Science Laboratory, Thiruvananthapuram proved Exts.C1 and C2 reports. PW10, (P.Vijayan) is the brother of the deceased. He proved the marriage between the deceased and the appellant, Ext.P2 inland letter and MO1 thali chain and MO2 series of ear-studs belonging to his sister. PW11 (Vijayan) is a friend of PW10 who first got Ext.P2 letter. PW12 (Mohanan) is a neighbour of the appellant. PW13 (Kumaran Nair) is a witness to Ext.P4 mahazar prepared for the recovery of Ext.P2 letter from PW10. PW14 (Babu) and PW15 (Velu) are the Secretary and President respectively of the Elappara Sreekrishna Swami Temple Committe. They proved Ext.P5 marriage register evidencing the marriage between the appellant and the deceased on 14-11-1999 between 10.30 and 11.50 a.m. PW16 (Mani) is a Goldsmith at Vagamon to whom MO1 and MO2 series of ornaments were allegedly sold by the appellant on 28-3-2000. PW17 (Johnson) is a witness to Ext.P6 mahazar as per which MO1 and MO2 series were seized. PW18 (Gopalan) is the brother of the first wife of the appellant and the father of PW7. He also proved Ext.P7 scene mahazar as per which MO3 photograph , MO4 series of anklets, MO5 shirt and MO6 chain etc. were seized. PW19 is the Village Officer, Elappalli who proved Ext.P8 scene plan. PW20 (Ramesh) was the Sub Inspector of Police, Kanjar who recorded Ext.P1 F.I. statement of PW1 and registered Ext.P1(a) F.I.R. PW21 (Dr.P.Babu) conducted the postmortem examination of the deadbody of the deceased on 1-4-2000 at 9.30 a.m. and proved Ext.P9 postmortem certificate. He had noted tooth number 31 in the lower jaw of the deadbody missing with infiltration of blood in the socket. The skull and mandible of the deadbody were retained by him for the purpose of superimposition technique on the request of the Investigating Officer. PW22, (Dr.R.Sreekumar) who was the Scientific Assistant in the Forensic Science Laboratory, Thiruvananthapuram conducted the superimposition tests on MO7 skull and mandible using enlarged photograph of the deceased found in MO3 photograph and submitted Exts.P12 video film and P11 report to conclude that MO7 skull and mandible were that of deceased Latha. PW23 (Vijayan) who was the Circle Inspector of Police, Kanjar conducted the investigation and charge sheeted the two accused persons.
10. What is unraveled by the prosecution evidence is the following:-
The appellant/first accused is residing in his own house at Edadu Kara in Elappilli Village in the Arakulam Panchayath area of Idukki District. The appellant has about five acres of land there. It is a precipice in a hilly terrain with the houses of PW3 (Kamalakshi), PW18 (Gopalan) and PW7 (Ajimon) situated in close proximity to the house of the appellant. Some distance above the house of PW7 there is a road which ends in a forest through which there is a pathway. If one goes further up he can reach the place called Pullikkanam. There are shrubs and a thicket towards the lower portion of the property of the appellant. Still lower is a stream on the other side of which is a dense forest. One Kunjamma was the first wife of the appellant (She is the sister of PW18 (Gopalan) who is the father of PW7 (Aji)). There used to be frequent quarrels between the appellant and his first wife attended by physical assaults. The appellant was in jail for killing his sister's husband. After coming back from the prison also he used to torture his first wife Kunjamma who atlast abandoned him and went back to her house at Pullikkanam. Thereafter, the appellant was keeping a woman by name Sarasamma. He used to pick up quarrels with her also and she also left him. It was thereafter that the appellant married Latha, the deceased on 14-11-1999 in the Sree Krishna Swami Temple, Elappara evidenced by Ext.P5 marriage certificate, proved by PWs 14 and P15. The appellant belongs to Ezhava community. Deceased Latha was a Nair. Marriage between the appellant and the deceased was an arranged one conducted in the house of Sukumaran, the brother of Latha who was then residing at Marikulam. Rs.15,000/- in cash and 5 sovereign of gold ornaments had also been given. (This was admitted by the appellant during his examination under Sec.313 Cr.P.C.) The fact that the appellant had married earlier was unknown to Latha and her family members. Latha had a physical deformity. Both her legs below the knee were unusually slim and withered due to poliomyelitis. She was in the habit of applying nail polish on her toe nails. (Appellant had admitted this also). The appellant used to pick up quarrels with Latha also and very often physically assaulted her too. (The cruelty meted out to the deceased by the appellant has been spoken to by PWs 3,4,7 and 12. PW3 is a 68 year old woman who had every opportunity to know the goings on in the appellant's house, she being the immediate neighbour. She has credibly deposed before Court that the deceased had told her twice or thrice about the physical torture on her by the appellant and the deceased had requested the witness to inform her brother (PW10) about her plight.) This evidence of PW3 gains corroboration from Ext.P2 inland letter which the brother of the deceased received by post a few months prior to the disappearance of Latha. Ext.P2 reads as follows:-
I have learnt the antecedents of my husband from the@@ i neighbours of this locality. After hearing them I don't get sleep. I am unable to eat anything. All my ornaments have been sold. What remains will also be sold. I never expected that this would be my fate. You should enquire about my whereabouts and should save me at the earliest. He drinks every day. The threat is that I will be killed and cut to pieces and burried inside the house and the floor coated with cowdung and none of my brothers will be able to do anything about it. No neighbour will be allowed inside the house. I have no permission to talk to anyone. As soon as you get this letter please come and rescue me before I am done away with. Reach Pullikkanam and ask for Vijayan's house. Do not come alone. Take two or three persons with you. I want to see you, brother. Please come fast before I am killed. My husband should not know the contents of this letter. I shall tell you more if we chance to meet again. Please come fast, come fast, brother. I want to see you before I die".
Latha.
Anybody who reads Ext.P2 letter can very well imagine the sad plight of the deceased who was then aged only 31 years. The contents of Ext.P2 letter is indeed heart-rending. Ext.P2 letter was a distress call from a despondent lady who had lost all hopes of survival from the clutches of her despicable husband. Latha was illiterate and therefore, she needed somebody's help to write a letter to her brother. PW3, who was her neighbour is also an illiterate woman. Hence, Latha accompanied by PW3 went to an Anganwadi situated about 1 k.m. away from the appellant's house. PW4 (Eliyamma) was a teacher in that Anganwadi and PW5 (Santha) was a Helper there. On the request of the deceased it was PW4 who scribed Ext.P2 letter in an inland form brought by the deceased. After finishing the letter PW4 posted the same in the Edad Post Office in the address of PW10 , (Vijayan) the brother of the deceased. The letter was initially delivered to PW11 (Vijayan) who also bears the same and who was a close friend of PW10. PW11 took the liberty of reading the letter and handed over the same to PW10. (All that could be made out from the postal seal on Ext.P2 inland letter is 1999 which is presumably the year of despatch. The chances are that Ext.P2 letter might have been sent in the month of December 1999 which was about three months prior to the occurrence.) The evidence of PW18 shows that the appellant and the deceased were the only inmates of the appellant's house after their marriage. (This is a fact admitted by the appellant also during his examination under Sec.313 Cr.P.C.). On 26-3-2000 at about 5.30 p.m. PW3 (Kamalakshi) saw the deceased on the veranda of the house of the appellant. Her lips, face and neck were swollen. When enquired, the deceased told the witness that the appellant had assaulted her and she had lost one tooth from her lower jaw. The deceased also told PW3 that the accused had gone to the liquor shop and she would be killed on that day and the people will see only her deadbody on the next day. PW3 had told PW18 that she had seen the deceased with bleeding injuries on her face on that day evening.
PW18 remarked that the appellant had brought back the deceased the previous Tuesday to kill her. Deceased Latha was missing from the house of the appellant from 26-3-2000 onwards and thereafter his house remained locked. (This has been admitted by the appellant also when examined under Sec.313 Cr.P.C.). After 26-3-2000, the appellant was not staying in the house during night time. He used to make hurried visits to his house during daytime. The appellant was hiding in a place called Aruvikkuzhy which is an uninhabited rocky area near the river situated about 1 k.m. away from the appellant's house. It is inside the forest. The appellant had not lodged any complaint before any authority regarding the disappearance of his wife. After three days of the disappearance of Latha, a foul smell was emanating from the lower portion of the appellant's property where there were bushes and a thicket. On 30-3-2000, PW1, PW7 and others had attended the marriage of the son of one Ravi. PW7 told PW1 that there was a stink coming from the property of the appellant. Thereupon, on the same day at about 2 p.m. PWs 1,7,12 and others went to the property of the appellant and found a partially burnt and decomposed body. From the withered appearance of the legs they could make out that it was the deadbody of Latha. All of them then went in search of the appellant. They found the light of fire on a rock inside the forest and proceeded to the spot with torch light to find the two accused persons cooking food and living there. It was at or about 7.p.m. on 30-3-2000. Some of them took up positions behind the trees to catch hold of the accused in case, they attempted to escape. PW1 and three others proceeded towards the accused giving them the impression that they came there for fishing. They asked the appellant as to why he was staying there when his wife was missing and enquired with the appellant whether he was aware about the disappearance of his wife. Thereupon the appellant retortingly asked them as to how were they concerned if his wife was missing. The visiting party told him that they had come there with full knowledge about what transpired and asked the appellant to accompany them to the police station. Thereupon the appellant jumped to the side of the rock. Then Sasi and Reji caught hold of the appellant and they called others who had taken up positions elsewhere. The appellant who offered stiff resistance was soon overpowered and both his hands were tied. Since the visiting villagers did not know about the complicity of the 2nd accused at that time they did not make any attempt to apprehend the 2nd accused who did not accompany them also to the Police Station. When it was almost sure for the appellant that he would be taken to the police station he relentingly told them that if he was not handed over to the police and got tortured, he would make a clean breast of what transpired. The visiting party agreed. The appellant then made a confession in the presence of PWs 1, 7, 12 and others to the effect that he committed a mistake by accident and asked them not to tell anyone. To the question as to where his wife was, the appellant confessed that the previous Sunday he picked up a quarrel with her and he beat her up and throttled her and that in the course of that incident his wife died and her body was taken to his paramba and set on fire. By about midnight the Jeep of PW8 (Sabu) was procured and the appellant was taken to the Kanjar Police Station. While inside the Jeep also he once again confessed with an earnest request to his apprehenders not to allow him to be tortured by the police. PW20 (Ramesh) who was the Sub Inspector of Kanjar Police Station recorded the first information statement of PW1 at about 3 a.m. on 31-3-2000 and registered Ext.P1(a) F.I.R against the accused. PW23 (Vijayan) who was the Circle Inspector of Police, Kanjar conducted the investigation of the case. He held the inquest over the deadbody and prepared Ext.P3 inquest report. He sent the deadbody to the Medical College Hospital, Kottayam for postmortem examination. PW21 (Dr.Babu) who was the Assistant Professor of Forensic Medicine conducted the autopsy on the deadbody on 1-4-2000 at 9.30 a.m.. Ext.P9 is the postmortem certificate issued by him. PW21 opined that the death was due to blunt force applied on the neck inside which the right thyroid cartilage had shown an irregular fracture and cricoid cartilage showed a vertical fracture with infiltration of blood. He had also noted that tooth number 31 on the lower jaw of the deadbody was missing with infiltration of blood in its socket. As requested by the Investigating Officer he retained MO7 skull and mandible from the deadbody. After sending the deadbody for postmortem PW3 proceeded to the scene of crime on 31-3-2000 at 2 p.m. and prepared Ext.P7 scene mahazar as per which he recovered certain objects including MO3 photograph containing the photograph of deceased Latha. On questioning the appellant he made a confession to PW23 that MO1 thali chain and MO2 series of earstuds had been sold by him to a jeweller at Vagamon. Accordingly the appellant took PW23 to the Jeweller (PW16) from whom the thali chain and the pair of earstuds were recovered as per Ext.P6 mahazar to which PW17 is a witness. During the course of investigation PW23 had made a requisition to PW22 (Dr.R.Sreekumar, the Scientific Assistant in the Forensic Science Laboratory, Thiruvananthapuram) to conduct superimposition tests on MO7 skull and mandible with the aid of MO3 photograph. PW22 conducted the said test and as per Ext.P11 report and P12 video film concluded that MO7 skull and mandible was that of Latha of MO3 photograph. After the close of investigation, PW23 charge-sheeted to the two accused persons for the offences referred to earlier.
11. All the non-official prosecution witnesses in this case are rustic villagers who are used to a slow life when compared to the fast and sophisticated life style of their urban brotheren. The sluggish chronometric sense of the countryside community in India is too well known. Coupled with this, there is the other well-known fact that the powers of observation, retention and recapitulation differ from person to person. Witnesses cannot be expected to possess a photographic memory so as to recall accurately the sequence of events or every minute detail of an occurrence witnessed by them sometime in the past especially when they are overtaken by other events. (See Sahebrao@@ AAAAAAAAAAAAAA Bobade v. State of Maharashtra - AIR 1973 S.C.2622 and@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA Bhogin Bhai Kirji v. State of Gujarat - AIR 1983 S.C. 753)@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA Exaggerations, omissions and contradictions are bound to occur even in the statement of the most truthful witnesses because those are attributes or frailties of the human mind. As long as the main core of their testimonies remains unshaken, judges, having regard to their experiences in life and to the common course of human conduct, generally ignore the minor discrepancies and inconsequential omissions. In assessing the value of evidence Judges are bound to call to their aid their experience of life and test the evidence on the anvil of probabilities. (See Chathurbhuj Pande v.@@ AAAAAAAAAAAAAAAAAAAAAAAAAAA Collector - AIR 1969 S.C. 255) Even wholly truthful@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA witnesses are liable to be overawed by the court admosphere and the incisive and intimidatory cross-examination and very often they fumble out of nervousness or confusion and may even try to give foolish answers from imagination. There is nothing in the evidence of PWs 7, 10, 12 to suggest that their testimony is unworthy of credence for all or any of the grounds alleged by the appellant. The trial judge who had the advantage of seeing the witnesses and assessing their demeanour and credibility has chosen to believe those witnesses who are country folk with average intelligence and imperfect re-collection.
12. It is true that the evidence of PWs 1,7 and 12 would go to show that it was only when they gave some assurance to the appellant that he will not be handed over to the police to be tortured that the appellant came out with the extra - judicial confession. But since these witnesses are not persons in authority there is no merit in the contention that the confession was secured through inducement, threat or promise. In order to attract the bar under Sec.24 of the Evidence Act, the threat, inducement or promise must proceed from persons in authority. The circumstances relied on by the appellant do not in any manner affect the voluntariness of the confession made by the appellant. We therefore endorse the finding of the trial judge that the extra-judicial confession made by the appellant was one which can safely be relied on as one of the circumstances against the appellant.
13. The stand taken by the appellant was one of total denial. Even after the disappearance of his wife from 26-3-2000 as admitted by him, he did not complain to any of his neighbours or to the police. It was only for the first time in this appeal that the appellant came out with a plea based on corpus delicti (the existence of the essential@@ EEEEEEEEEEEEEE facts, such as the body of the offence etc. which prove the commission of the crime). It is well settled that even failure to recover the deadbody is not by itself a ground to discard the prosecution case as false. (See Sheopujan@@ AAAAAAAAAAAAAAA Chamar and Others v.State of Bihar - AIR 1991 SC 1463, Ram@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA Gulam Chaudhury and others v. State of Bihar AIR 2001 SC@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA 2842, Mani Kumar Thapa v. State of Sikkim AIR 2002 SC 2920,@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA etc.) Secondly, there is ample evidence to prove the@@ AAAAA identity of the deadbody as that of Latha, the wife of the appellant. Latha had a physical deformity. Both her legs below the knee were unusually slim and withered due to polio and she was fond of applying nail polish on her toe nails. It was the aforesaid deformity which helped the local people and PW10 the brother of the deceased to identify the partly burnt and decomposed deadbody, the face of which was mutilated beyond recognition. No doubt, the above deformity of deceased Latha is not specifically highlighted either in Ext.P3 inquest report or in Ext.P9 postmortem certificate. But it is well settled that inquest is held to find out the apparent cause of death and autopsy is conducted for medically confirming the cause of death. The appearance of the legs of the deceased was not a relevant aspect in that direction. It cannot also be forgotten that the deadbody was recovered from the compound of the appellant in a decomposed and partly charred state. It was full of maggots and worms. In that state of putrefaction one cannot expect either the investigating officer or the autopsy surgeon to closely examine the legs of the deceased.
14. The identity of the deadbody has otherwise been confirmed by PW22 (Dr. Sreekumar) through the super imposition technique.PW22 observed similarities in 8 important parameters. The decisions reported in Ram Lochan@@ AAAAAAAAAA Ahir v. State of West Bengal AIR 1963 S.C.1074, State of@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA Karnataka v. Bhoja Poojari and Another - 1998 SCC (Crl)@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA 184, Chandran v. State of Kerala - 1994 (2) KLT 175 and@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA State of Kerala v. Venga Gopalan and Others - 1994 (2) KLJ@@ AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA 507 indicate that superimposition technique is a judicially@@ AAA accepted mode for identifying deadbodies and other disputed objects. That apart, the appellant has no case that his wife is still alive. He did not even care to complain that his wife was missing. The recovery at the instance of the appellant of MO1 thali chain and MO2 series of earstuds identified by PW10, PW3 and others as unmistakably that of deceased Latha lends further assurance to the fact that it was none other than the appellant who abstracted the same from deadbody that was recovered from the shrubs in the property of the appellant. It was the appellant who had sold those ornaments to PW16 the jeweller after the death of the deceased. No Indian woman while alive will ordinarily allow her thali chain which is so sacrosanct to her to be appropriated by her husband or anybody else. The loss of one tooth from the lower jaw on the mandible in MO7 confirms the evidence of PW3 (Kamalakshi) that on the date of occurrence she had seen the deceased with a swollen face and a dislocated teeth exactly at the spot where the socket in MO3 mandible was found empty.
After an anxious re-appraisal of the oral and documentary evidence of the case we see no reasons to interfere with the conviction entered and the sentence passed against the appellant by the court below. This appeal is accordingly dismissed.
.JN J.B.KOSHY, (JUDGE) V.RAMKUMAR, (JUDGE) ani.
.PA J.B.KOSHY & V.RAMKUMAR, JJ.
----------------------
CRL.APPEAL NO.578/03JUDGMENT DT.
---------------------
.JY .PA