Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 11]

Supreme Court of India

Raghbir Singh vs State Of Haryana on 31 March, 1980

Equivalent citations: 1980 AIR 1087, 1980 SCR (3) 277, AIR 1980 SUPREME COURT 1087, 1990 3 SCC 70, ILR (1980) HP 175 (SC), (1980) 3 SCR 277, (1980) (6) ALL LR 266, (1980) 2 SCJ 261, 1980 (3) SCC 70, (1980) 6 ALL LR 266, (1980) ILR SC 175

Author: V.R. Krishnaiyer

Bench: V.R. Krishnaiyer, E.S. Venkataramiah

           PETITIONER:
RAGHBIR SINGH

	Vs.

RESPONDENT:
STATE OF HARYANA

DATE OF JUDGMENT31/03/1980

BENCH:
KRISHNAIYER, V.R.
BENCH:
KRISHNAIYER, V.R.
VENKATARAMIAH, E.S. (J)

CITATION:
 1980 AIR 1087		  1980 SCR  (3) 277
 1980 SCC  (3)	70


ACT:
     Criminal trial-Death of a suspect in police custody-Use
of  third   degree  methods   by  police  in  investigation-
Disapproved.



HEADNOTE:
     The  prosecution	alleged	 that	the  petitioner,  an
Assistant Sub-Inspector	 of Police,  subjected	one  of	 the
suspects in  a	theft  case  to	 severe	 flagellation  which
resulted in the death of the suspect. Medical examination of
the deceased revealed that death was due to asphyxiation.
     On	  a    study   of    the   circumstances   and	 the
incontrovertible  facts	 of  flagellation  and	asphyxiation
within police  premises and  the testimony of eye witnesses,
the trial  court found	the petitioner guilty of the offence
with which  he was charged and sentenced him to imprisonment
for life.  His explanation  that death	was due	 to suicidal
hanging was  rejected by  the trial  court as well as by the
High Court.
     Dismissing the petition,
^
     HELD: There  was no error either in the appreciation of
evidence or the conclusion reached by the courts below. [278
D]
     [It is  disturbing to  find  diabolical  recurrence  of
police tortures	 resulting in  a terrible scare in the minds
of common  citizens that their lives and liberty are under a
new peril when the guardians of the law gore human rights to
death. Police  lock-ups are  becoming more  and more awesome
cells. This  development is  disastrous to  the human rights
awareness and the humanist constitutional order.] [278 E]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Special Leave Petition (Crl.) No. 679/1980. F From the Judgment and order dated 6-12-1979 of the Punjab & Haryana High Court in Crl. A. No. 880/78.

     A. N.  Mulla, T.  L. Garg	and N.	D.  Garg    for	 the
Petitioner.
     The order of the Court was delivered by

KRISHNA IYER, J., The criminal scenario with a tragic crescendo which has been unfurled in this Special Leave Petition starts with' a bunch of 'suspects' being brought up to the police post which was in charge of the petitioner, an Assistant Sub-Inspector. A case of theft in some officers house had been reported to the police the previous night and so as part of the investigation the suspects were picked up and suffered as part of the process of 'investigation' severe flagellation. Chhabila, one of those so tortured, succumbed to his injuries. This 278 triggered off investigation into the murderous conduct of the investigator, the petitioner, and another. Medical examination revealed the cruel cause of death as asphyxiation. One of the injuries which, according to the doctor, made the deceased unconscious was torture on both the soles of the foot of the victim. A trial for murder fol. lowed, a conviction under s. 302 was enter and eventually the High Court confirmed the conviction and sentence of life imprisonment so far as the petitioner was concerned. A false explanation of suicidal hanging was set up by the police officer-accused but this was rejected and eventually on a study of the circumstances and the incontrovertible facts of flagellation and asphyxiation within police premises and the testimony of eyewitnesses about nocturnal detention within the police station and beating up of the victim, the courts below concurrently found the guilt of the petitioner proved beyond reasonable doubt. Strenuous submissions have been made to us by Shri Mulla to discredit the prosecution version of murder but we are not in the least convinced that there is any error in the appreciation or the conclusion.

We are deeply disturbed by the diabolical recurrence of police torture resulting in a terrible scarce in the minds of common citizens that their lives and liberty are under a new peril when the guardians of the law gore human rights to death. The vulnerability of human rights assumes a traumatic, torture some poignancy when violent violation is perpetrated by the police arm of the State whose function is to protect the citizen and not to commit gruesome offences against them as has happened in this case, Police lock-up if reports in newspapers have a streak of credence, are becoming more and more awesome cells. This development is disastrous to our human rights awareness and humanist constitutional order.

The State, at the highest administrative and political levels, we hope, will organise special strategies to prevent and punish brutality by police methodology. Otherwise, the credibility of the rule of law in our Republic vis-a-vis the people of the country will deteriorate.

We conclude with the disconcerting note sounded by Abraham Lincoln:

"If you once forfeit the confidence of your fellow citizens you can never regain their respect and esteem. It is true that you can fool all the people some of the time, and some of the people all the time, but you cannot fool all the people all the time.
279
These observations have become necessary to impress upon' the State police echelons the urgency of stamping out the vice of 'third degree' from the investigative armoury of the police.
P. B. R.				 Petition dismissed.
280