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 15, Cited by 0]

Bombay High Court

Ankur Narayanlal Panwar vs State Of Maharashtra on 12 June, 2019

Author: Prakash D. Naik

Bench: B.P.Dharmadhikari, Prakash D. Naik

                                  1 of 69                       CONF.3.2016.new.doc




            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  CRIMINAL APPELLATE JURISDICTION

              CRIMINAL CONFIRMATION CASE NO.3 OF 2016

 The State of Maharashtra                                         Petitioner
         versus
 Ankur Narayanlal Panwar
       Respondent

                                   WITH
                       CRIMINAL APPEAL NO.139 OF 2017

 Ankur Narayanlal Panwar
 Age 26 years, R/o.C/3,
 BBMB, DESU Colony, Narela,
 Delhi.                                                  Appellant/Accused
         versus
 The State of Maharashtra                                         Respondent

 Mr.A.M.Chimalkar, Special Public Prosecutor, with Mr.Siddharth
 Jagushte and Tusshar Nirbhavne and Ms.P.P.Shinde, APP, for
 Petitioner-State.

 Mr.Trideep Pais, Mr.Vijay Hiremath, Ms.Anshu Raj Singh and Sanya
 Kumar for respondent-accused.


                               CORAM :      B.P.DHARMADHIKARI AND
                                            PRAKASH D. NAIK, JJ.

 Date of Reserving the Judgment             :   28th March 2019
 Date of Pronouncing the Judgment           :   12th June 2019


 JUDGMENT - (Per : Prakash D. Naik, J.) :-


 1.       This confirmation case is on the basis of death confirmation
 reference made by Additional Sessions Judge, City Civil and Sessions
 Court, Greater Mumbai, vide judgment and order dated 8 th




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    2 of 69                       CONF.3.2016.new.doc


 September 2016 passed in Sessions Case No.311 of 2014.                         The
 reference is made under sub-section (1) of Section 366 of Code of
 Criminal Procedure, 1973.


 2.       The accused has also preferred an appeal challenging the order
 of conviction and sentence.            The appellant-accused has been
 convicted for the offence punishable under Section 302 of Indian
 Penal Code (`IPC') and sentenced to death and be hanged by the
 neck till he is dead, subject to confirmation by Bombay High Court.
 The accused is also convicted for the offence punishable under
 Section 326-B of IPC and sentenced to suffer rigorous imprisonment
 for five years and to pay fine of Rs.5,000/-, in default to suffer
 rigorous imprisonment for six months. The accused is acquitted for
 the offence punishable under Section 326-A of IPC.


 3.       The prosecution case is as follows :


          (a)      The victim Preeti Amarsingh Rathi hailing from Narela,
 at Delhi, was selected as Nursing Officer in Military Nursing Services
 held through short service commission. She was supposed to join
 Naval office at Colaba, Mumbai as Second Lieutenant;


          (b)      On 1st May 2013 the victim boarded Garibrath Express
 for Mumbai from Nizamuddin Station, Delhi along with her father
 Amarsingh Rathi, her uncle Vinodkumar Dahiya and her aunt Sunita
 Dahiya;


          (c)      On 2nd May 2013 they arrived in Mumbai. The train
 reached Bandra Terminus at 8.05 am.. After the victim alighted from




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    3 of 69                      CONF.3.2016.new.doc


 train and was proceeding along with Amarsingh Rathi, Vinodkumar
 Dahiya and Sunita Dahiya, one person tapped her from back side.
 When she turned back, the unknown attacker wearing scarf on his
 face and cap on his head, plunged some liquid on her from one
 container he was holding and fled from the platform. Her father,
 maternal aunt and passerby also got spilt of liquid;


          (d)      Sameer Shaikh was a bottle picker at platform. He was
 near the coach from which Preeti had alighted. As few drops fell on
 him, he shouted by asking Salim @ Salman, another bottle picker
 who was ahead, to catch the miscreant who threw the fluid. The
 fluid started burning the skin as soon as it fell on the victim and
 others;


          (e)      The father, uncle, and aunt of Preeti and other people
 on platform sustained injuries out of the said spilt. Amarsingh Rathi
 and Vinodkumar Dahiya immediately lifted Preeti and carried her to
 Station Master's office. A memo was issued to take Preeti to Bhabha
 Hospital.       The victim was taken to Gurunanak Hospital with the
 assistance of police constable. It was the nearest hospital. The
 other injured were sent to Bhabha Hospital by Railway Police;


          (f)      The police drew spot panchanama of the spot of incident
 shown by Sameer Shaikh after he returned from hospital. The plastic
 dabba (container) was found on the spot with some left over fluid.
 The fluid spread over on the ground and the soil, was collected with
 the help of cotton swab. There were some burnt pieces of cloths. All
 the articles were sealed and seized under spot panchanama;




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    4 of 69                      CONF.3.2016.new.doc




          (g)      After Amarsingh Rathi returned from hospital, he lodged
 police report against unknown person and FIR No.36 of 2013 was
 registered under Sections 307, 326-A and 326-B of IPC. Preeti was
 not able to speak due to severe burns on her face and neck. Due to
 lack of medical facilities for treatment and management, the victim
 was referred to hospital having facility to manage her condition by
 Gurunanak Hospital.           She was taken to Masina Hospital.               The
 condition of Preeti was serious due to severe acid burns.                     The
 treatment began for injuries;


          (h)      The police approached the victim at Masina Hospital to
 record her statement but she could not speak.                       She could
 communicate with her parents and doctors by writing on piece of
 paper. The sketch of accused was drawn on the basis of description
 given by the witnesses;


          (i)      On 4th May 2013 Pawan Kumar made a phone call to
 sister of Preeti namely Tannu to make inquiry about the health of
 Preeti. Amarsingh Rathi was informed about the same by Tannu.
 The said information was provided to the investigating officer and
 Pawan Kumar was suspected to be the perpetrator of crime. He was
 arrested on 9th May 2013. After showing the sketch by scribbling on
 paper, Preeti disclosed that the perpetrator may be Satyam Ankur or
 Pawan Kumar;


          (j)      After Preeti was admitted in Masina Hospital, she
 underwent surgeries as she had trachea-oesophageal fistula causing
 hole in wind pipe and feed pipe. She was under continuous medical




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    5 of 69                      CONF.3.2016.new.doc


 treatment by the team of doctors till 18th May 2013. Her condition
 was deteriorating. On 18th May 2013 for her further treatment by
 specialists, she was shifted to Bombay Hospital.                      She was
 continuously on ventilator. In Bombay Hospital she was treated by a
 team of specialist doctors. However, she succumbed to the injuries
 after cardiac arrest on 1st June 2013. Due to death of Preeti, Section
 307 was converted into Section 302 of IPC;


          (k)      Post mortem of the dead body was conducted by
 doctors. Samples collected during the post mortem were sent to FSL
 for CA and histopathology. After receipt of CA reports final cause of
 death was opined as septicemia due to acid burn (unnatural). No
 information was received to show that Pawan Kumar was involved in
 the crime. The railway police were unable to find evidence showing
 his involvement. Amarsingh Rathi made inquiries by himself and
 found that Pawan Kumar was at Rohtak in State of Haryana at the
 time of incident. He filed an affidavit before the Court stating that
 Pawan Kumar was at Rohtak at the time of incident.                          Since
 investigation was not progressing in proper direction, writ petition
 was filed by Amarsingh Rathi and the investigation was transferred
 to DCB, CID, Mumbai;


          (l)      During investigation carried out by DCB, CID, a team of
 police officers was sent to Delhi to make inquiry with regards to
 railway tickets of Preeti and her relatives.          During inquiry with
 relatives of Preeti i.e. Neetu Solanki, name of appellant-accused
 appeared. When police approached him, he gave evasive answers to
 the queries regarding his whereabouts on 1 st May 2013. Hence he
 was brought to Mumbai on 17th January 2014. He was having burn




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  6 of 69                    CONF.3.2016.new.doc


 injuries on his both hands. He was arrested and sent to J.J.Hospital
 for medical examination to get information regarding old healed
 scars on his fore arms. Those were found as caused by secondary
 drops of acid. While he was in custody, his statement u/s 27 of
 Indian Evidence Act was recorded. At his instance the place from
 where he had obtained the acid was discovered. The seller of acid
 witness Mukesh Bhargav informed that the accused had obtained the
 acid sample from him on the ground that he had started business in
 the name and style "Ankur Batteries". After arrest of Ankur Panwar
 (appellant-accused), investigation gained momentum;


          (m)      The details of mobile phone of the accused were
 collected. The statements of eye witnesses were recorded.                 The
 statements of relatives of Preeti were also recorded. After arrest of
 Ankur Panwar test identification parade (`T.I. Parade') was arranged
 for his identification through eye witnesses. Sameer Shaikh, Salim
 @ Salman Shaikh, Pawan Malviya and Vinodkumar Dahiya identified
 the accused as the person who plunged the acid towards Preeti.
 Vinodkumar Dahiya had seen him in the train at 4.00 am while the
 accused was standing near toilet. He also had talk with him. At that
 time the accused was holding bag. Sameer Shaikh identified the
 dabba which was in the hands of accused.               Mukesh Malviya
 identified the accused in the T.I.Parade that he had given two kgs
 sample of sulphuric acid. The words "Divya Pharmacy" and No.B-
 56025 were embossed on the dabba.            The statements of the
 witnesses were recorded. It was revealed that the accused was in
 love with the victim and he had informed his friends that he was
 going to Mumbai for interview;




::: Uploaded on - 12/06/2019                ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    7 of 69                       CONF.3.2016.new.doc




          (n)      While Preeti was admitted in Masina Hospital, her cloths
 and cloths of Sunita Dahiya were seized. The articles were seized
 under spot panchanama and the cloths of Preeti and Sunita were
 sent to FSL for CA. The CA report discloses presence of sulfuric acid
 on the cloths of Preeti, in the articles seized from spot and in the
 samples collected from body of Preeti. Ample evidence was collected
 against appellant-accused. Pawan Kumar was discharged and charge
 sheet was filed against appellant-accused before concerned Court.


 4.       Since the offence punishable u/s.302, 326-A and 326-B of IPC
 being exclusively triable by sessions Court, the case was committed
 to Sessions Court on 28th April 2014.


 5.       Plea of accused was recorded.       The charge was framed by
 order dated 21st August 2014 for the offences u/s 302, 326-A and
 326-B of IPC.


 6.       The prosecution in support of its case has adduced the
 evidence of 37 witnesses. After completing the evidence, on 18 th July
 2016, statement of accused was recorded u/s 313 of Code of
 Criminal Procedure. In the said statement the accused has stated
 that he has some documents and wants to produce the same. He
 was permitted to produce the documents. He contended that this is
 a false case made against him on false allegations. In April-2013 he
 returned home after his examination. On 27 th April 2013 he was in
 Bhuvaneshwar. His ATM transaction shows his presence at Orissa.
 He travelled from Bhuvaneshwar and boarded on 29 th April 2013 or
 30th April 2013 by train Purushottam Express or Nilanchal Express




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                      8 of 69                     CONF.3.2016.new.doc


 and reached Delhi on 1st May 2013 or 2nd May 2013. He reached
 home at 9 or 10 am. He do not know why he is involved in the case.
 He had not given this information to police. He preferred an
 application for taking documents on record as additional statement
 u/s 313 of Cr.P.C on 21 st July 2016. On 12th August 2016, additional
 statement of accused was recorded u/s 313 of Cr.P.C in respect to CA
 report. He stated that he want to file some documents. The accused
 through his advocate preferred an application for taking the
 documents on record. It was stated that burn injuries were suffered
 while he was working at Crown Plaza Hotel, Okhala, New Delhi
 before incident.          He was placed as a trainee with the said hotel
 through school of hotel management. The copy of placement letter
 and successful completion of training, degree certificate, were
 annexed to the said application.


 7.       The Trial Court recorded findings that the prosecution has
 proved that on 1st June 2014 Preeti died by homicidal death. The
 prosecution also proved that the accused intentionally plunged the
 acid on Preeti on 2nd May 2014 at Bandra Railway Terminus on
 platform no.3 causing her death and committed murder punishable
 u/s 302 of IPC. It was also held that the prosecution has proved that
 the accused voluntarily threw acid with intention of causing burns
 and caused burns to Amarsingh Rathi, Smt.Sunita Dahiya,
 Smt.Sudeshna Kumari Singh and Sameer Shaikh and committed
 offence punishable u/s 326-B of IPC. Whereas, it was held that the
 offence u/s 326-A of IPC has not been proved.


 8.       The case of prosecution is based on ocular, medical,
 circumstantial and forensic evidence. The trial court had categorized




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                      9 of 69                     CONF.3.2016.new.doc


 the evidence as; (i) eye witnesses; (ii) circumstantial evidence; (iii)
 medical evidence and (iv) other evidence. PW-1 Vasudev Baberwal
 is the panch witness for cloths of victim Preeti and her aunt Sunita
 Dahiya. PW-2 Anand Sandhe is the panch witness in whose presence
 packet was opened.            One more packet was taken from inside. One
 plastic box was inside, on which "Divya Pharmacy" was written on
 bottme. PW-3 Mrs.Shreya Sawant is the sister in-charge at Masina
 Hospital where Preeti and Sunita were treated. PW-4 Raju Yadav is
 panch witness relating to the statement made by accused about the
 place from where the acid was purchased by him. PW-5 Mahadev
 Sapkal is working as Hamal at Bandra Railway Terminus. He acted
 as panch witness for spot panchanama. PW-6 Sameer Shaikh collects
 empty bottles at Bandra Railway Terminus. He is the eye witness to
 the incident. PW-7 Salim Shaikh collects empty bottles at Bandra
 Railway Terminus. He is an eye witness to the incident. PW-8 Phiroj
 Maniyar acted as panch witness for arrest of accused. PW-9 Pankaj
 Malviya is an eye witness to the incident. He was working as CFA at
 Bandra Railway Terminus. PW-10 Ravikumar Badshah is working at
 passenger reservation system and provided information about
 reservation of Preeti and others. PW-11 Vinodkumar Dahiya is the
 eye witness to the incident.            He is relative of Preeti who had
 accompanied her at the time of journey to Mumbai. PW-12 Anil
 Deshmukh is the head constable attached to Bandra Railway Police
 Station. PW-13 Nitu Solanki is the relative of victim Preeti. PW-14
 Amarsingh Rathi is the father of victim. He is the eye witness to the
 incident. He was accompanying the victim at the time of incident.
 PW-15 Ramkumar Bhargav is in the business of chemical trading and
 sale of acid. PW-16 Mukesh Bhargav is the son of PW-15. He was
 conducting the trade with PW-15.              PW-17 Subhash Bhamre is




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                10 of 69                     CONF.3.2016.new.doc


 Assistant Sub Inspector attached to Bandra Railway Police Station.
 He recorded the FIR. PW-18 Sitaram Gaikwad is the police constable
 attached to Bandra Railway Police station. He was posted at Bandra
 Railway Terminus on duty.       PW-19 Narendra Thakur is the Naib
 Tahsildar who conducted T.I.Parade. PW-20 Dr.Amita Hiremath is a
 Plastic Surgeon at Bombay Hospital. PW-21 Dr.Gajanan Chavan is
 medical officer who examined the accused at J.J.Hospital. PW-22
 Dr.Aniket Pote was attached to Masina Hospital during treatment of
 victim Preeti. PW-23 Dr.Shrikant Pai is the medical officer attached
 to Gurunanak Hospital where the victim was taken for treatment.
 PW-24 Nivrutti Katkar is the head constable attached to Bandra
 Railway Police Station. He was deputed to deliver mudeemal to FSL,
 Kalina.         PW-25 Dr.Bhalchandra Chikhalkar was attached to
 J.J.Hospital and conducted post mortem. PW-26 Dr.Manisha Bharti
 was the medical officer attached to Bhabha Hospital, Bandra. She
 had examined Amarsingh Rathi, Sudeshna and Sameer Shaikh. PW-
 27 Dr.Dhaval Gandhi was attached to Masina Hospital.                 PW-28
 Dr.Ashok Kumar Gupta was attached to Bombay Hospital. PW-29
 Virendra Chavan was Assistant Police Inspector attached to Bandra
 Railway Police Station. He went to spot and seized the articles. PW-
 30 Navnath Ghuge was attached to Crime Branch.              He recorded
 statement of Neeta Solanki at Delhi. PW-31 Vijay Dhopavkar is the
 investigating officer attached to Bandra Railway Police Station. PW-
 32 Shaikh Hamid was attached to Local Crime Branch and Senior
 Police Inspector, who forwarded the samples to FSL. PW-33 Deoram
 Vadmare is Senior Police Inspector, Crime Branch. PW-34 Ashok
 Khot is Police Inspector attached to Crime Branch and conducted
 investigation. PW-35 Vijay Dhamal is the investigating officer. PW-
 36 is Praful Bhosale who is Assistant Commissioner of Police and the




::: Uploaded on - 12/06/2019               ::: Downloaded on - 13/06/2019 03:57:28 :::
                                   11 of 69                      CONF.3.2016.new.doc


 officer who headed the investigation. PW-37 Rehman Shaikh is the
 operator of shop of sim card.


 9.       Apart from ocular evidence, the prosecution has relied upon
 several documents which were exhibited in evidence through
 witnesses.


 10.      The Trial Court on analyzing the evidence held that the
 accused is liable to be convicted. The Trial Court also held that this
 is one of the rarest of rare case which warrants capital punishment
 and thus awarded death penalty for the offence u/s 302 of IPC.


 11.      Learned advocate for appellant-accused had made following
 submissions :


          (i)      The evidence of eye witnesses viz PW-6, PW-7, PW-9,
 PW-11 and PW-14 is not consistent with each other.                         Their
 inconsistency vis-a-vis their position in relation to the victim and the
 manner in which they saw the accused, is appearing in their
 evidence;


          (ii)     Non involvement of PW-7 and PW-11 in the spot
 panchanama proceedings raises serious doubt as to whether two of
 them were present at all. The fact that PW-9 chose to speak to police
 on the next day, is suspicious circumstance and should be viewed
 seriously;


          (iii)    The incident occurred in few seconds as stated by PW-
 14, PW-6, PW-7 and PW-9, who saw the accused momentarily raising
 doubt about their ability to identify the accused in T.I.Parade which




::: Uploaded on - 12/06/2019                   ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    12 of 69                      CONF.3.2016.new.doc


 was conducted after eight months from the date of alleged incident.
 None of the eye witnesses is clear as to the position of the accused
 and the victim. PW-6 was not asked to identify his position in the
 spot panchanama proceedings by PW-29;


          (iv)     The cross-examination of PW-6 and PW-31 make it
 clear that PW-6 did not describe the accused to police in his
 statement u/s 161 of Cr.P.C in the manner he described the accused
 before Court.          PW-11 and PW-14 refers to yellow shirt allegedly
 worn by the accused, whereas, none of the other witnesses do so.
 The cap and the bag of the accused were not recovered. The
 disclosure statement of accused u/s 27 does not mention intention
 about yellow t-shirt or the red bag;


          (v)      The statement of PW-35 reveals that even before the
 accused was arrested he was being suspected since 12 th January
 2014.      Since the victim's family lived in the same locality as the
 accused, the possibility of family having seen him, cannot be ruled
 out. The accused was picked up on 16 th January 2014 without being
 arrested and brought to Mumbai and subsequently arrested on 17 th
 January 2014. Thus he was in illegal custody from 16 th January
 2014 to 17th January 2014. Hence disclosure of his identity to the
 witnesses such as PW-11 cannot be ruled out. He was kept in police
 custody till 31st January 2014 but there was no application for
 T.I.Parade till 31st January 2014 and the T.I.Parade was conducted
 after a further delay on 12 th February 2014. While the appellant was
 in police custody, PW-16 arrived at police station from Delhi on 28 th
 January 2014 and in all probability PW-16 had occasion to see the
 appellant-accused in custody. The delay in conducting the T.I.Parade
 was deliberate to acquaint the witnesses with the accused;




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  13 of 69                      CONF.3.2016.new.doc




          (vi)     Chavanprash Dabba containing some acid was recovered
 three hours after the incident, even though according to PW-6 three
 trains had passed that way and according to PW-4 six trains had
 passed in those three hours. The spot of incident was left unguarded
 for three hours, even though several policemen were present at the
 railway station;


          (vii) On the basis of statement of PW-11 the sketch of
 accused was prepared and shown to the victim, who stated that the
 accused may be Pawan Kumar. The victim also wrote down that she
 had seen Pawan Kumar at Hazrat Nizamuddin Railway Station while
 boarding the train to Mumbai. Pawan Kumar called younger sister of
 the victim and inquired about the victim's well being after the attack.
 Based on this circumstance, Pawan Kumar was arrested on 9 th May
 2013, however, in spite of Pawan Kumar being in custody from 9 th
 May 2013 to 26th July 2013 and thereafter from 5 th August 2013 to
 9th August 2013, no T.I.Parade was conducted to show him to the
 witnesses. Contradictory claims regarding Pawan Kumar were made
 at various stages of the case. While opposing his bail it was claimed
 that Pawan Kumar was not in touch with any one on his mobile
 phone between 27th April 2013 and 2nd May 2013. In the Court it
 was claimed by the investigating officer that DCR of Pawan Kumar
 indicated that he was at Rohtak at the time of incident. In addition
 to this contradictory claim, no CDR of Pawan Kumar was brought on
 record to prove his exact location. The name of one Pawan Kumar
 was mentioned in the train reservation chart. PW-35 has deposed
 that the person was Pawankumar Randhirsingh and not the accused
 Pawan Kumar. However, nothing was brought on record to prove
 the said fact;




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  14 of 69                     CONF.3.2016.new.doc




          (viii) When the appellant was arrested Pawan Kumar was out
 on bail and not discharged. Hence, joint T.I.Parade could have been
 conducted;


          (ix)     The appellant allegedly made a statement u/ 27 of
 Indian Evidence Act disclosing to the police the place from where he
 had purchased the acid. On the basis of such statement he was taken
 to Delhi where they found that the person from whom he had
 allegedly purchased the acid, was in Goa. Police issued summons to
 the owner of shop and headed back to Mumbai without seizure of
 any register or document regarding sale/hand over of sample to the
 appellant. PW-16 came to Mumbai on 28 th January 2014 and for the
 first time presented the sample register with nine entries from 8 th
 April 2013 to 5th July 2013. Apart from these nine entries, the said
 register was brand new and empty book which did not inspire
 confidence. PW-16 claimed that register was at his home but the
 prosecution offered no explanation as to why police did not seize the
 register from house of PW-16 on 21st January 2014. The limited
 number of entries in the register and it's non-disclosure by police,
 goes to show that the register was fabricated to suit prosecution and
 create circumstance against the accused. No question was put to
 appellant u/s 313 of Cr.P.C whether he had voluntarily pointed out
 the shop from where acid was procured;


          (x)      According to PW-36, the CDR of mobile number of
 appellant showed that he was in train.        However, no CDR was
 exhibited. The prosecution claimed that CCTV footage was collected
 but the same was not relied upon or exhibited on the ground that
 footage was not clear. However, nothing is put on record to prove




::: Uploaded on - 12/06/2019                 ::: Downloaded on - 13/06/2019 03:57:28 :::
                                 15 of 69                       CONF.3.2016.new.doc


 that CCTV footage was unclear. CCTV footage was not sent to FSL
 nor played in the Court;


          (xi)     White dabba was recovered during spot panchanama
 which was allegedly used by accused to throw the acid at the victim.
 No finger prints were taken from the same in spite of fact that finger
 print match would have been the evidence and accused could have
 been linked to the crime;


          (xii) The Trial Court has relied upon the alleged false
 explanation given by appellant in his statement u/s 313 of Cr.P.C to
 hold that same acts as a missing link in the chain of circumstances
 against appellant. The appellant cannot be convicted only on the
 basis of false statement and the burden to prove its case by
 prosecution never shifts on the accused;


          (xiii) Without admitting that the appellant is connected with
 the crime, it is submitted that the manner in which the crime was
 allegedly committed and the medical evidence, do not show the
 intention to kill but only to dis-figure. The accused could have used
 other methods to kill the victim. The evidence of doctor show that
 condition of victim was fair initially and became critical later. In fact
 it seems that if the treatment had been given in a different manner
 and the fistula had been discovered earlier, the results may have
 been different. The percentage of burns suffered by victim is not
 clear from the evidence on record and the doctors have given
 conflicting opinions. As per Masina Hospital case papers, the victim
 was treated initially and she had 15.57 % burn injuries. However, as
 per post mortem report, the burn injuries were 26%. The doctor
 who conducted the post mortem opined that the injuries were




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                      16 of 69                       CONF.3.2016.new.doc


 sufficient to cause death of person. The said opinion was offered
 without looking at the treatment papers. He had no access to the
 treatment of first sixteen days at Masina Hospital.                  His opinion
 cannot be treated as reliable and conclusive on the question of
 injuries being sufficient to cause death. The victim stayed in the
 hospital for around one month and neither CT scan nor endoscopy
 was carried out for sixteen days.              The condition of the victim
 deteriorated subsequently.            The opinion of doctor at Bombay
 Hospital shows that the treatment could have been done differently.
 Sufficiency of injuries, thus, cannot be inferred from the evidence. It
 cannot be held that the appellant had intention to cause death. It is
 submitted that the case would fall within purview of either Section
 304(I) or Section 304(II) of IPC;


          (xiv) The T.I.Parade was defective.             The T.I.Parade was
 conducted belatedly. No credible investigation was carried out about
 involvement of Pawan Kumar. While apprehending appellant in the
 crime, the involvement of Pawan Kumar was not eliminated. The
 investigation was mala fide. The father of victim has protected the
 real perpetrator of crime.           He filed affidavit exonerating Pawan
 Kumar. While Pawan Kumar had filed an application for bail, the
 prosecution had opposed the same by filing reply and supported its
 case.      The parade for identification of Pawan Kumar was not
 conducted deliberately.           The defence of the appellant was not
 appreciated in proper perspective. The alibi of appellant was not
 considered. The benefit of doubt ought to have been given to the
 appellant-accused.            The documents were fabricated to suit the
 prosecution case. No evidence to establish the presence of appellant
 on Garibrath train is laid.          The version of Neeta Solanki is after




::: Uploaded on - 12/06/2019                       ::: Downloaded on - 13/06/2019 03:57:28 :::
                                         17 of 69                    CONF.3.2016.new.doc


 thought. She did not disclose the incident narrated by the victim to
 any family members and for the first time after a period of eight
 months she had referred to the alleged harassment by person namely
 Ankur as disclosed to her by the victim.          Her evidence was hearsay.
 The documents tendered in statement u/s 313 of Cr.P.C by accused
 were not taken into consideration; The explanation to injuries on
 person of applicant has not been considered.                    The documents
 furnished through PW-21 who examined the appellant were
 doubtful.


          (xv) Assuming that charge sheet u/s 302 is proved, the Trial
 Court ought not to have awarded the capital punishment as the case
 cannot be termed as rarest of rare case. The sentencing exercise
 undertaken by the Trial Court is improper and against the mandate
 of Hon'ble Supreme Court in cases of              Muniappan Vs. State of
 Tamil Nadu1, Ajay Pandit Vs. State of Maharashtra 2, Rajendra
 Prahladrao Wasnik Vs. State of Maharashtra 3. The Trial Court did
 not provide sufficient time to defence and no efforts were made by
 the Court to elicit information from the accused for proper
 sentencing exercise. The Trial Court relied on collective conscience
 to hold that the accused deserves death penalty. The decision was
 contrary to the parameters laid down by Supreme Court in Santosh
 Bariyar Vs. State of Maharashtra 4 and in case of Channulal Vs.
 State of Chattisgarh5. The Trial Court relied on the crime test to
 hold that the case is rarest of rare while ignoring criminal test, as
 laid down in various cases, like Bachan Singh Vs. State of Punjab6,

 1   (1981)3-SCC-11
 2   (2012)8-SCC-43
 3   Review Petition (Crl) No.306-307 of 2013
 4   (2009)6-SCC-498
 5   Criminal Appeal No.1482/83 of 2018
 6   (1980)2-SCC-684




::: Uploaded on - 12/06/2019                       ::: Downloaded on - 13/06/2019 03:57:28 :::
                                   18 of 69                      CONF.3.2016.new.doc


 Shankar Kishore Khade Vs. State of Maharashtra 7 and Santosh
 Bariyar Vs. State of Maharashtra (supra).



          (xvi) The Trial Court relied on cases like Dhananjay Chatterji
 Vs. State of West Bangal8, Mohamed @ Abdul Mannan Vs. State
 of Bihar9, which were disputed in Shankar Khade Vs. State of
 Maharashtra (supra) and Sangeet and another Vs. State of
 Haryana (2013)2-SCC-452;



          (xvii) No evidence was laid down by prosecution to prove that
 the accused is beyond reformation and rehabilitation as mandated in
 case of       Bachan Singh (supra), Rajendra Wasnik (supra), Rajesh
 Kumar Vs. State (NCT of Delhi)10 and Santosh Bariyar (supra);



          (xviii)     The Trial Court has also ignored other mitigating
 circumstances, such as, young age of the accused who was 23 years
 of age at the time of commission of offence and unblemished
 conduct in jail. The principle enunciated in the case of Bachansingh
 (supra),Guruvail Sigh and another Vs. State of Punjab (2013)2-SCC-
 713, Shyam Singh @ Bhima Vs. Saate of Madhya Pradesh (2017)11-
 SCC-265, Santosh Kumar Singh Vs. State of Madhya Pradesh
 (2014)12-SCC-650, were not taken into consideration. The Supreme
 Court has considered lack of criminal antecedents and unblemished
 record in jail as mitigating circumstance in the case of Gudda @
 Dwarikendra Vs. State of Madhya Pradesh (2013)16-SCC-596,
 Santosh Kumar Singh Vs. State of Madhya Pradesh (supra), Shyam

 7 (2013)5-SCC-546
 8 (1994)2-SCC-220
 9      (2011)5-SCC-317
 10     (2011)13-SCC-706




::: Uploaded on - 12/06/2019                   ::: Downloaded on - 13/06/2019 03:57:28 :::
                                        19 of 69                            CONF.3.2016.new.doc


 Singh @ Bhima Vs. State of Madhya Pradesh (supra), Channulal Vs.
 State of Chattisgarh (supra).               The Supreme Court in the recent
 decision in Yogendra @ Jogendra Singh Vs. The State of Madhya
 Pradesh11, has held that the act of throwing acid shows only that the
 accused intended to disfigure and not to kill and as such it is a rarest
 of rare case. Taking into consideration the mitigating circumstances
 and the improper sentencing exercise, the present case is not a rarest
 of rare case and does not deserve death penalty.



 12.      Learned counsel for appellant in addition to the decisions
 referred to hereinabove, has also relied upon following decisions :



          (a)      Vikramjit Singh Vs. State of Punjab12;

          (b)      Bhagirath Vs. State of Madhya Pradesh13,

          (c)      Juwarsingh Vs. State of Madhya Pradesh14;

          (d)      Tomaso Bruno and another Vs. State of U.P15;

          (e)      Datar Singh Vs. State of Punjab16;

          (f)      Habal Shaikh and others Vs. The State17;

          (g)      Ganesh Bhavan Patel and anr Vs. State of Maharashtra18;

          (h)      Brijmohan and anr Vs. State of Rajasthan19;

          (i)      Uday Singh Vs. State20;

 11       Criminal Appeal Nos.84-85 of 2019, dated 17-1-2019
 12       (2006)12-SCC-306
 13       (1976)1-SCC-20
 14       1980 (Supp)-SCC-417
 15       (2015)7-SCC-178
 16       AIR-1974-SCC-1193
 17       Criminal Appeal No.299 of 1988 of DB High Court of Calcutta
 18       (1978)4-SCC-371
 19       AIR-1994-SC-739
 20       2009(107)DRJ-105 (DB)




::: Uploaded on - 12/06/2019                              ::: Downloaded on - 13/06/2019 03:57:28 :::
                                      20 of 69                       CONF.3.2016.new.doc


          (j)      Dharampal and others Vs. State of Delhi21;

          (k)      Sidhanki Ram Reddy Vs. State of Andhra Pradesh22;

        (l)   Satrughan @ Satrughana PaPavida and others Vs. State
 of Orissa23;
          (m)      Rajesh Govind Jagesha Vs. State of Maharashtra24;
          (n)      Vilas Pate Vs. State of Maharashtra25;
          (o)      Ashraf Shah Vs. State of Maharashtra26;
          (p)      Harchandsingh and another Vs. State of Haryana27.


 13.      Learned       Special    Public   Prosecutor   submitted        that     the
 prosecution has established the charge u/s 302 of IPC as well as
 Section 326-B of IPC beyond all reasonable doubt. There is sufficient
 evidence to prove the guilt of the accused.              The Trial Court has
 analyzed the evidence in detail and has given findings about
 involvement of appellant in the crime. The ocular evidence as well
 as documentary evidence establishes the charge against the accused.
 The eye witnesses have given ocular account of the incident and
 there is no doubt to discard their evidence. The defence has not
 been able to demolish their evidence.              The appellant has been
 identified by the witnesses. The evidence of eye witnesses have been
 corroborated by other witnesses. The medical evidence supports the
 prosecution case. The examination of accused by the medical officer
 establishes the injuries on her persons being caused by sulphuric
 acid. The presence and participation of the appellant in the crime has
 been proved by prosecution. Minor infirmities in the evidence of
 witnesses would not be fatal to the prosecution case. The accused is
 21       ILR (2004)II-DELHI-317
 22       (2010_7-SCC-697
 23       1995 (supp)4-SCC-448
 24       (1999)-8-scc-428
 25       1996-CRLJ-1854
 26       1996-CRLJ-3147
 27       (1974)3-SCC-397




::: Uploaded on - 12/06/2019                       ::: Downloaded on - 13/06/2019 03:57:28 :::
                                      21 of 69                         CONF.3.2016.new.doc


 involved in serious crime. Apart from the evidence of eye witnesses,
 the circumstantial evidence, medical evidence, forensic evidence and
 other piece of evidence, indicate commission of crime by the
 appellant. The presence of PW-6 and PW-7 at the scene of offence
 and being eye witnesses to the incident is being natural. Merely on
 account       of    arrest    of   another     person   who      was     discharged
 subsequently, would not entitle the appellant the benefit of doubt as
 there is voluminous evidence to show participation of the appellant
 in crime. There is evidence on record to show that the appellant had
 motive to commit crime.             He collected the acid, he followed the
 victim, he was aware about the consequences of acid being thrown
 on the person of deceased. He tapped the victim on her back so that
 she can turn around, which would facilitate him to throw the acid on
 her face. Thus, there was clear intention of the accused to commit
 murder. The result of plunging the acid on the face of accused had
 caused severe damage to the body of victim, which resulted into her
 death. It is difficult to reconcile that the intention of appellant was
 only to disfigure and not to commit murder.                   The fact that the
 accused has collected the acid and chased her up to Mumbai and
 poured the same directly from close vicinity on the face of deceased,
 clearly indicate he intended to kill her.               Learned Special Public
 Prosecutor drew our attention to the evidence of PW-6, PW-7, PW-9,
 PW-11 and PW-14. It is submitted that PW-6, PW-7 and PW-9 were
 present at Bandra Railway Terminus.                     PW-7 and PW-8 were
 collecting empty bottles at platform no.3 in routine course. They
 were directed to collect the bottles by Nasim Chacha.                  Nothing has
 been brought on record through cross examination of these witnesses
 to discard their evidence. The victim was accompanied by PW-11
 and PW-14. The acid which was plunged at the deceased also spilt




::: Uploaded on - 12/06/2019                         ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  22 of 69                      CONF.3.2016.new.doc


 on the person of PW-11 and PW-14.           They were treated by the
 doctors. The doctors have opined that the injuries were sufficient in
 the ordinary course of nature to cause death. The prosecution has
 also established through the evidence of PW-15 and PW-16 that the
 acid was delivered to appellant which was supported by entries in
 the register.        The container in which the acid was brought and
 thrown by the accused on the victim, was recovered from the spot
 and the residue were sent for chemical analysis, which was found to
 be containing sulphuric acid. PW-6 Sameer Shaikh had also suffered
 injury on account of the drops of acid spilt on his person.                 The
 presence of eye witnesses at the place of incident, therefore, cannot
 be ruled out and it has been positively established by the
 prosecution. Learned Special Public Prosecutor drew our attention
 to the evidence of aforesaid witnesses and the medical officers and
 submitted that the prosecution has been able to establish the chain of
 circumstances to prove that the appellant has committed the crime.
 The appellant could not explain about the old healed injury scares on
 the hands and chest. The doctor who had examined the accused
 have stated that the injuries on the person of accused were burn
 injuries which would have been caused by corrosive substance. The
 appellant has been identified by the witnesses. They had seen the
 accused flinging acid on victim. They are natural. They have given
 reasons why they were at railway station at the time of incident.
 PW-11 and PW-14 were with Preeti. They have no enmity against
 accused. They are injured witnesses.        Article-C was brought by
 appellant. It was obtained from PW-16. As per PW-21, it is strong
 corrosive liquid. The same liquid was found on the clothes of victim
 and Sunita, platform no.3, scalp hair of Preeti.         The defence has
 taken plea of alibi and that old healed scars can be caused due to oil




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                23 of 69                     CONF.3.2016.new.doc


 burn, but has not brought anything in evidence to prove the same.
 The accused could not be arrested on victim could not speak. It is
 only when Neetu Solanki revealed name of appellant which lend
 support to his involvement. Delay in holding parade would not be
 fatal to prosecution. The manner in which crime was committed had
 impact upon witnesses who could identify him in parade. The delay
 in recording statements has been explained by circumstances in
 which the incident had occurred.



 14.      Learned Special Public Prosecutor submitted that the Trial
 Court has rightly awarded death penalty. He submitted that in the
 decision of Supreme Court in case of Bachan Singh (supra), it is laid
 down that life imprisonment is a rule and death penalty is an
 exception and criteria as to when the case can be considered as to
 rarest of rare case. He also relied on the decision in the case of
 Macchi Singh Vs. State of Punjab28 wherein it was emphasized that
 the Court should draw balance sheet on aggravating and mitigating
 circumstances and thereafter giving maximum weightage to
 mitigating circumstances, arrive at a proper decision by finding out
 on which side the balance tilts. According to learned Special Public
 Prosecutor, the evidence adduced indicate aggravating circumstances
 justifying no other punishment except death penalty. There are no
 mitigating circumstances at all. The crime was brutal. The victim
 was defenceless young girl. There was no provocation from victim.
 It was a preplanned murder. The accused followed the victim who
 was supposed to join her employment in as Lieutenant in Army. The
 accused procured sulphuric acid on false ground.         He had issued
 caution warning to the victim not to go to Mumbai. Hence, capital

 28       (1983)3-SCC-470




::: Uploaded on - 12/06/2019               ::: Downloaded on - 13/06/2019 03:57:28 :::
                                        24 of 69                     CONF.3.2016.new.doc


 punishment is justified. The Trial Court has analysed the reasons for
 awarding death to the accused. The Trial Court has given cogent
 reasons for convicting the appellant and interference in the decision
 of the Trial Court is not warranted.             Reliance is also placed on
 decision of Supreme Court in the case of Mukesh and others Vs. State
 of NCT of Delhi and others29.



 15.      Learned Special Public Prosecutor relied upon following
 decisions :

          (a)      Laxmi Vs. Union of India30;

          (b)      Mohd. Farooq Abdul Gafur and others Vs. State of
                   Maharashtra31;
          (c)      Ramcharan Bhudiram Gupta Vs. State of Maharashtra32;

          (d)      Hema Vs. State, through Inspector of Police, Madras33;

          (e)      Hasan Sk Khannu Rayaliwale Vs. State of Maharashtra34.

          (f)      State of UP Vs. Devendra Singh35;

          (g)      Ravinder Kumar and anr. Vs. State of Punjab36;



 16.      We have analysed the evidence on record. The prosecution
 has adduced the evidence of eye witnesses which inspire confidence.
 There is nothing to doubt the veracity of the evidence and the
 witnesses examined by the prosecution. The incident had occurred
 on 2nd May 2013.              The victim girl Preeti and her relatives had

 29       (2017)6-SCC-1
 30       (2014)4-SCC-427
 31       (2010)14-scc-641
 32       1996(1)-Bom.C.R.-190
 33       (2013)10-SCC-192
 34       2003 (105)(4) Bom.L.R.-428
 35       2005-SC (CR)-582
 36       2001-SCC (CRI)-1384




::: Uploaded on - 12/06/2019                       ::: Downloaded on - 13/06/2019 03:57:28 :::
                                25 of 69                     CONF.3.2016.new.doc


 boarded Garibrath Express for Mumbai from Hazrat Nizamuddin
 Station.       They arrived in Mumbai on 2nd May 2013.           The train
 reached Bandra Railway Terminus at about 8.05 am. The victim had
 alighted from train and was proceeding along with her father
 Amarsingh Rathi (PW-14), Vinodkumar Dahiya (PW-11) and his wife
 Sunita Dahiya. The victim was tapped from back side. When she
 turned back, the attacker wearing scarf on his face and cap on his
 head, plunged the acid on the victim from one container he was
 holding and fled from the platform. PW-6 Sameer Shaikh (PW-7)
 and Salim @ Salman were working for Nasim Chacha as empty
 bottle pickers at Bandra Railway Terminus. PW-6 was at platform
 no.3 as he was allotted coaches to collect bottles. He was given J-1
 to J-4 coaches. He was standing near J-2 as people were getting
 down. One girl alighted from J-2 Coach. Other persons were also
 getting down following her. PW-6 went towards J-3. He saw Preeti.
 One boy came from back side by giving push to him and went ahead.
 He was holding dabba. He tapped the girl by his hand on which she
 turned back. He plunged the contents of dabba on the face of the
 girl. It also spilt on his hands. PW-6 shouted and told Salman (PW-
 7) who was ahead of him, "Pakad Saale Ko". The attacker turned
 back. The cap he was wearing fell down and scarf slided down. PW-
 6 saw him. PW-6 sustained burn injury on his hand. PW-7 Salim ran
 behind the attacker and came back stating that the attacker has
 escaped. The face of Preeti was burnt. PW-6 was taken to Bhabha
 Hospital. His statement was recorded on the same day i.e. on 2 nd
 May 2015. In his cross-examination the defence has brought some
 omissions which are not fatal to the prosecution case. The omissions
 were with regards to description of victim in statement, liquid on
 both hands, complexion of boy (accused). PW-6 has identified the




::: Uploaded on - 12/06/2019               ::: Downloaded on - 13/06/2019 03:57:28 :::
                                26 of 69                         CONF.3.2016.new.doc


 appellant-accused in the identification parade and Court. PW-6 was
 examined by doctor for the burn injuries sustained by him. PW-7
 heard screams of the girl from platform from coach no.J-2. He also
 heard shouts of PW-6. He saw one boy running from his side and
 went ahead. He followed him. He could see the face of the accused
 as the scarf had slided down. He chased the assailant but he fell
 down and the assailant disappeared.          He came back to Sameer
 Shaikh. He saw the victim. He described the attacker. He identified
 the appellant in the T.I.Parade and Court.               PW-9 is clearing
 forwarding agent of parcels at Bandra Terminus.              He used to be
 present at Bandra Terminus. On 2 nd May 2013 he was standing near
 platform no.3 with his parcels when Garibrath Express arrived from
 Delhi.      According to him J-2 coach was in front of him.                  The
 passengers were alighting from the train. He saw one boy with scarf
 on his face, wearing a cap and holding plastic dabba/container and
 going towards engine. The boy tapped one girl from back side. The
 girl turned back and the attacker hurled the liquid from dabba on the
 face of girl and ran away. The attacker threw dabba. Girk screamed.
 Sameer shouted `pakdo...pakdo'. He ran after boy. The attacker
 turned twice. He could see his face as the scarf had come down. He
 was cross examined by defence.           However, there was nothing to
 doubt his presence at the place of incident. He identified the accused
 in the T.I.Parade and Court. He identified dabba used by accused for
 throwing acid. PW-11 was accompanying Preeti. He is the husband
 of aunt of deceased. Aunt Sunita Dahiya was also accompanying
 them. By adjusting seats all of them traveled together. He stated
 that on 2nd May 2013 he went to toilet towards J-3 coach at about 4
 am. He noticed one boy standing near the door of toilet. He was
 told to go and sit on his seat. The boy told him that he got bored




::: Uploaded on - 12/06/2019                   ::: Downloaded on - 13/06/2019 03:57:28 :::
                                27 of 69                       CONF.3.2016.new.doc


 and therefore standing outside. PW-11 alighted from the train with
 wife Sunita, Preeti and Amarsingh Rathi (PW-14) at Bandra
 Terminus. According to him, he saw one boy wearing cap and scarf
 on face and hurling something from box on Preeti. She shouted.
 The attacker ran away. He looked behind. His scarf had come down
 to his neck. The witness saw his face and identified him as the same
 boy with whom he talked in the train near toilet. Preeti sustained
 burn injuries. She was taken to Gurunanak Hospital. Then she was
 shifted to Masina Hospital. He identified the accused in T.I.Parade.
 He also identified him in the Court.      He was cross examined on
 identification parade and other aspects. There was nothing in cross
 examination to doubt his evidence.



 17.      PW-14 Amarsingh Rathi (father of Preeti) stated that he along
 with Vinodkumar Dahiya (PW-11) and Sunita Dahiya travelled with
 Preeti by Garibrath Express from Delhi to Bandra Terminus. When
 they alighted from train at Bandra Terminus and they were walking,
 they heard screams of Preeti. Acid fell on hands, leg and back side of
 shoulder of PW-14. He saw the person covering his face by scarf and
 wearing a cap, running away. He was taken to Bhabha Hospital. He
 went to Bandra Police Station and lodged FIR.             The victim had
 sustained burn injuries. He was cross examined by defence. He
 admitted that he filed affidavit to withdraw case against Pawan and
 he collected information that Pawan Kumar was not at the spot.
 Some omissions were brought on record. He stated that police did
 not call him to see CCTV footage and Vinodkumar Dahiya was called
 for that purpose. Incident took place in few seconds.




::: Uploaded on - 12/06/2019                 ::: Downloaded on - 13/06/2019 03:57:28 :::
                                28 of 69                      CONF.3.2016.new.doc


 18.      PW-13 Neeta Solanki was in friendly relations with Preeti
 being of her age. She was related to Preeti. Preeti was visiting her
 house. She used to stay over night at her house. In March-2013
 Preeti told that one boy namely Ankur residing in BBMB colony
 where Preeti was residing with her parents, was behaving differently.
 Preeti had informed her that once the boy had stopped her on the
 way and told her that he liked her and proposed her for marriage.
 Preeti had rejected the proposal and asked him to first make his
 career and then to think about marriage. Preeti had also stated,
 according to this witness, that 15 to 20 days prior to the incident
 Preeti met Neetu and she had told her that Ankur had asked her as to
 why she is going to Mumbai and her going to Mumbai was not good.
 Preeti had told him to mind his own business. The witness, however,
 admitted that she did not disclose to family of Preeti about
 conversation of Preeti and Ankur. She did not disclose it to police as
 she had taken it lightly.     She disclosed it to the family members
 before her statement was recorded. She was not knowing Ankur.



 19.      PW-5 was working at Bandra Terminus.         He was called by
 police. He acted as panch witness to the spot punchanama (Exhibit-
 45). One white coloured dabba without lid was recovered from spot.
 The words "Divya Pharmacy" were written on the container. The
 fluid spread on the ground was collected with cotton swabs. Pieces
 of clothes were also collected from spot. Soil was collected. The
 witness identified the dabba seized in his presence from the spot. In
 cross examination he stated that during 8.00 to 11.00 am six trains
 arrive and six trains go. Due to crowd station gets dirty and it is
 cleaned time to time. There was no police when he was taken to
 spot.




::: Uploaded on - 12/06/2019                ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    29 of 69                       CONF.3.2016.new.doc




 20.      PW-1 Vasudev Baberwal acted as panch for seizure of clothes
 of Preeti. He stated that clothes were looking like burnt and torn.
 Clothes of maternal aunt of Preeti, Sunita Dahiya were also seized.
 Those were also found like burnt. The panchanama was marked as
 Exhibit-28. PW-2 Anand Sandhe deposed that he acted as panch for
 opening and resealing of article. The box was removed from packet.
 `Divya Pharmacy' was written at bottom. It was again kept in packet
 and resealed.          He identified the box in Court.     Panchanama was
 marked as Exhibit-34. On 19 th January 2014 PW-4 was called by
 police at Kurla Crime Branch office. The accused was present at the
 police station. He told his name as Ankur Panwar and disclosed his
 readiness to show the place from where and from whom he
 purchased the acid at Narela, Delhi. The memorandum of statement
 was recorded vide Exhibit-41. PW-4 with other panch and PW-35
 went to Delhi along with accused on 20 th January 2014 by train. The
 accused Ankur took them to one godown which was closed. PW-15
 who is the owner of godown was called.               He came there.            The
 accused stated that he did not purchase the acid from PW-15 but
 from a young man. The accused stated that he purchased the acid
 from same godown. PW-15 informed that his son Mukesh (PW-16)
 also sit at the said shop.        He had gone to Goa.         He opened the
 godown. Ramkumar stated that shop is shifted to another place.
 Panchanama was recorded and adduced in evidence as Exhibit-42.



 21.      PW-15 Ramkumar Bhargav stated that he sells sulphuric acid,
 hydrochloric acid and nitric acid through his company.                   His son
 Mukesh helps him in his business. Police visited his godown with
 accused in veil. Police did not ask for registers from him. He did not




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                 30 of 69                         CONF.3.2016.new.doc


 give registers. His son was in Goa. PW-16 Mukesh Bhargav deposed
 that samples can be given upto 5 kgs. They give samples to party so
 that they can verify the quality and place the order. He came to
 Mumbai on 28th January 2014. There was an entry in the name of
 Ankur Battery who had taken 2 kg sample of sulphuric acid. It was
 given for the purpose of business of battery newly started by that
 person. He had shown identify proof. Name was entered in kaccha
 register.      He brought chavanprash dabba.         He was given 2 kgs
 sulphuric acid. The witness was called by police on 12 th February
 2014. He identified the accused in jail. He also identified him in
 Court. He also identified dabba in which acid was given to accused.
 Witness identified register and entry therein. In cross-examination,
 omission was brought on record with regard to word `sale' in
 connection with sample of acid. He did not give documents of sales
 tax as police did not ask for same.



 22.      PW-10 supplied information to police in respect to PNR
 numbers which were automatically generated and saved in the server
 when the ticket is purchased.       He has supplied information with
 regards to ticket purchase in the name of Amarsingh Rathi, Preeti
 Rathi, Vinodkumar Dahiya and Sunita Dahiya. He also produced
 certificate u/s 65B of Indian Evidence Act.               He retrieved the
 information from server.



 23.      PW-8 Phiroj Maniar is panch witness for arrest of appellant.
 One mobile phone was found in his possession. Two sim cards were
 also recovered from him.       The articles found with accused were
 sealed.      The same were identified by this witness.           Accused was
 arrested on 17th January 2014.            The police told him that the




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  31 of 69                       CONF.3.2016.new.doc


 accused/appellant was brought from Delhi. PW-37 Rehman Shaikh
 conducts mobile accessory business.        He stated that accused had
 visited his shop on 9th May 2012 to get new sim card. He filled up
 form.        Documents tendered forms bears his photograph and
 signature.



 24.      PW-19 Narendra Thakur is Nayab Tahsildar. He conducted
 parade on 12th February 2014. There were seven witnesses present
 for identification parade. All witnesses identified appellant/accused.
 He followed the procedure for holding parade. He took precaution
 to see that witnesses had no opportunity to see accused before
 parade was conducted.         Nasim Chacha identified accused.             Salim
 Shaikh, Vinodkumar Dahiya, Samir Shaikh, Rohit Singh, Mukesh
 Bhargav, Pankaj Malviya identified accused. He was cross-examined.
 In cross examination he stated that witnesses did not tell him for the
 cause of identification of accused by them.



 25.      Medical evidence is vital for the prosecution in the present
 case. It corroborates evidence of witnesses. It determines the cause
 of death of Preeti. It also indicates old healed injury scares on the
 hands and chest of accused. PW-26 Dr.Manisha Bharti was attached
 to Bhabha Hospital on 2nd May 2013 when Amarsingh Rathi,
 Sudeshna Singh, Sameer Shaikh were brought to hospital.                       She
 examined Amarsingh Rathi and noticed superficial to deep burns
 over upper back right and left hand and left thigh. The injuries were
 4 to 5 per cent burns. Sudeshna Singh was having deep burns over
 left arm and fore arm and thai. Sameer Shaikh had sustained burn
 injuries over both the fore arms and left shoulder. The certificates
 vide Exhibits-134, 135 and 136 were issued by PW-26 in respect to




::: Uploaded on - 12/06/2019                   ::: Downloaded on - 13/06/2019 03:57:28 :::
                                        32 of 69                      CONF.3.2016.new.doc


 aforesaid persons.             The defence tried to contend that there were
 infirmities in the MLC register regarding entry of patients made at
 6256, 6257 and 6258. Preeti was initially treated at Gurunanak
 Hospital. PW-23 Dr.Shrikant Pai examined her. He noticed burns
 over face of Preeti along with throat, trunk and right upper limb. He
 monitored her vitals and secured intravenous line and started IV
 fluid. He started ringer lactate fluid and informed the relatives about
 lack of facilities of treatment for proper management. He advised
 him to shift to other hospital. PW-3 Mrs.Shreya Sawant was sister
 in-charge at Masina Hospital. Preeti was brought to hospital by her
 relatives and police. She stated that Preeti had burns over face, chest
 and upper arms.               She was not in a position to talk but she was
 conscious.        Her maternal aunt Sunita Dahiya and her husband
 Vinodkumar were with her. Sunita was having burns on her body.
 Both were given medical treatment. Clothes of Preeti and Sunita
 were seized by police. PW-22 Dr.Pote was in Masina Hospital where
 Preeti was brought by PW-11 and police constable. According to
 him, Preeti had chemical facial burn injuries with injuries on neck,
 shoulder, chest and back. Preeti was not stable and unable to speak
 and had difficulty in breathing. She had internal injuries and was
 unable to speak.               An endoscopy was done on 18 th May 2013.
 Tracheotomy was done on Preeti. Tracheo-oesophagial fistula was
 noticed on endoscopy. She was referred to Bombay Hospital. The
 defence is trying to contend that the treatment was delayed, which
 has caused her death               PW-27 Dr.Gandhi is a Plastic Surgeon in
 Masina Hospital. He treated Preeti from 2 nd May 2013 to 18th May
 2013.      Endoscopy was advised to rule out possibility of tracheao
 esophageal fistula. In the cross-examination he has stated that when
 patient was transferred from Masina Hospital she was evaluated 15%




::: Uploaded on - 12/06/2019                        ::: Downloaded on - 13/06/2019 03:57:28 :::
                                     33 of 69                      CONF.3.2016.new.doc


 burns over body surface area. The general condition of patient can
 be good, fair and poor. The condition of patient was neither good
 nor poor. Hence he has written fair. PW-20 Dr.Amita Hiremath is
 attached to Bombay Hospital on 18 th May 2018. Preeti was admitted
 in Bombay Hospital with history of acid burns. She was transferred
 to Bombay Hospital from Masina Hospital. She stated that the
 condition of victim was critical. Preeti had burns to face, oral cavity,
 chest and upper extremities and airway, lungs and upper gastro
 intestinal tract. She was critical on admission and was on ventillator.
 She had tracheao esophageal fistula. She had developped sepsis and
 multiple organ failure. She had cardiac arrest on 1 st June 2013. She
 died at about 4.00 p.m. She issued certificate Exhibit-99 in respect
 of treatment of Preeti. She was cross-examined to elicit that medical
 treatment given to Preeti was not proper, the record was not
 properly maintained in respect to treatment and documents are
 fabricated. However, no medical negligence or improper recording is
 brought on record to doubt the medical treatment given to the victim
 or genuineness of the record. PW-28 Dr.Ashok Kumar Gupta also
 treated Preeti at Bombay Hospital. He noticed loss of vision on right
 eye of Preeti with loss of upper and lower eyelid. He stated that on
 the left eye there was perception of light but not of the object. There
 was inflammation of lungs. She was not able to speak. Preeti was
 critical when admitted to Bombay Hospital. He produced report of
 examination and the measures taken and procedures carried out till
 27th May 2013.            He brought original case papers of treatment of
 Preeti till her death. Report was marked as Exhibit-154.



 26.      PW-25 Dr.Chikhalkar conducted post mortem of dead body of
 Preeti on 1st June 2013. He is a professor in Forensic Medicine at




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                     34 of 69                      CONF.3.2016.new.doc


 J.J.Hospital. He noticed burn injuries over face and neck, chest and
 abdomen, right and left upper limb, right and left lower limb and on
 back of Preeti. He deposed that injuries on the face and chest were
 sufficient to cause death. He opined provisional cause of death as
 evidence        of    septicemia   with   pulmonary     consolidation         with
 pulmonary haemorrhage with chronic passive venous congestion
 liver in a hospitalized case of superficial to deep burns.                  While
 conducting post mortem, Doctor Thube and Dr.Waghmare were with
 him. PW-25 and Dr.Waghmare gave final cause of death as
 complications due to acid burns (un-natural) and issued certificate
 Exhibit-130. According to PW-25, as the acid had reached the upper
 respiratory tract and esophagus, it developed septicemia causing
 complications.         He was extensively cross-examined.         He admitted
 that sufficient acid is corrosive poison and that it is possible that due
 to inhalation of corrosive poison, lungs were damaged, but disagreed
 with the contention that 2.5 sq.cm piece of affected area is required
 in case of poisoning to detect the same. He also stated that cardiac
 pulmonary arrest was the cause of death as a result of sepsis and
 multiple organ failure confirmed.



 27.      PW-21 Dr.Gajanan Chavan with Dr.Thube and Dr.Niturkar
 examined accused on 20th January 2014. He was working as
 Associate Professor in Forensic Medical Department at J.J.Hospital.
 They noticed seven old healed scars of injuries on right and left
 forearm on flexor aspect and over right side chest. Old healed
 injuries on right forearm were :



        (i)   0.05 cm x 0.04 cm non tender, smooth, white, glistening
 over right forearm flexor aspect. 0.05 cm above wrist joint;




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                35 of 69                       CONF.3.2016.new.doc




       (ii) 2.5 x 0.8 cm non tender, smooth, white, glistening,
 margins with brown pegmentation of neovascularization with
 coalescement (merging) at places over right forearm flexor aspect 7
 cm above wrist joint;


       (iii) 3.00 cm x 1.00 cm non tender, smooth, glistening,
 white, over right forearm flexor aspect 9.5 cm above wrist joint;


        (iv) 1.5 cm x 0.9 cm non tender, smooth, glistening, white,
 over right forearm flexor aspect 11.00 cm above wrist joint;


       (v) 1.0 cm x 0.3 cm non tender, smooth, glistening, white,
 over right forearm flexor aspect 9.00 cm above wrist joint and
 laternal to injury no.3;


       (vi) 2.00 x 0.8 cm non tender, smooth, glistening, white,
 over lect forearm flexor aspect 4.00 cm above wrist joint margins ill
 defined because of artificial tatoo mark;


      (vii) 1.00 cm x 0.2 cm horizontal, over right chest 8.00 cm,
 below and lateral to right nipple in intercostal space, non tener,
 smooth, glistening, white.


 28.      The CA report of viscera does not reveal any poison. Exhibit-
 119 is the CA report of scalp hair of Preeti. Exhibit-120 is in respect
 of same hair in which sulphate from sulphuric acid is detected.
 Exhibit-121 is in respect of cloths of Preeti and Sunita Dahiya
 detecting sulphate from sulphuric acid. Article-C was the dabba with
 brownish liquid which is detected as concentrated sulphuric acid.
 Articles seized from the spot of crime, clothes of Preeti and Sunita
 seized from hospital. Scalp hair collected after the death of Preeti
 and the contents of Article-C detected concentrated sulphuric acid.




::: Uploaded on - 12/06/2019                 ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    36 of 69                       CONF.3.2016.new.doc




 29.      PW-12 is head constable attached to Bandra Railway Police
 Station. Station Master gave memo to him to carry victim to Bhabha
 Hospital. The victim was in pain due to acid burns on her face.
 Vinodkumar Dahiya and Sunita Dahiya were with victim Preeti. They
 told PW-12 to take Preeti to nearest best hospital. Therefore, he took
 them to Gurunanak Hospital.           Doctors gave first aid to victim at
 Gurunanak Hospital and advised them to take her to Masina
 Hospital.       Then Preeti was admitted to Masina Hospital.               PW-18
 Sitaram Gaikwad was posted at Bandra Railway Police Station. He
 was on duty at Bandra Terminus.              The station master gave him
 memo and told him to take injured persons to nearest hospital. He
 took them to Bhabha Hospital. There were three injured persons out
 of acid attack. They were treated. One of them was Amarsingh
 Rathi. After treatment he took them to Bandra Police Station. The
 other injured persons were Sudesha Kumari and Sameer Shaikh. In
 cross-examination he stated that there are CCTV cameras at Bandra
 Terminus.



 30.      PW-17 Subhash Bhambare was at the relevant time attached to
 Bandra Railway Police Station as Assistant Sub Inspector. Amarsingh
 Rathi lodged report.          The witness recorded complaint.           FIR was
 registered.       PW-24 Nivrutti Katkar is head constable attached to
 Bandra Railway Police Station. PW-31 deputed him to take articles
 to FSL, Kalina. He took articles and delivered to FSL. The condition
 as sealed is not mentioned in his statement. PW-29 Virendra Chavan
 was API attached to Bandra Railway Police Station.                 He went to
 platform. Spot was shown by Sameer Shaikh. He saw acid stains on
 platform. PW-30 Navnath Ghuge was API attached to Crime Branch.




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                        37 of 69                      CONF.3.2016.new.doc


 As per order of High Court, investigation was transferred to DCB,
 Crime Branch. ACP Bhosale directed him to go to Delhi to record
 statement of Neetu Solanki (PW-13). He recorded the statement of
 said witness at Delhi. He also collected information regarding status
 of Garibrath Express. In cross he stated that he did not collect call
 details of Neetu Solanki.



 31.      PW-31 Vijay Dhopavkar is Senior Inspector of Police.                       He
 seized clothes of Preeti and Sunita. He recorded statement of Salim
 Shaikh, Sameer Shaikh, Sudesha Kumari and Dipendra Singh. In
 cross he stated that Sameer Shaikh (PW-6) has not described Preeti
 in his statement. Sameer has not stated about fair complexion of
 boy. He had collected CCTV footage and seen them. He had not
 shown CCTV footage to witnesses except Vinodkumar. CCTV footage
 was not clear. Therefore not shown to anybody.                     PW-32 Shaikh
 Hamid, Senior Police Inspector, attached to Dadar Railway Local
 Crime Branch at relevant time, added Section 302 of Indian Penal
 Code after death of Preeti.              He forwarded six sealed bottles of
 samples to FSL at Kalina. In cross he stated that he did not collect
 call details of Pawan Kumar Name of Pawan Kumar is seen in chart.
 PW-33 Devram Vadmare was attached to Railway Crime Branch. He
 stated that Pawankumar was arrested. He was arrested on suspicion.
 He collected CDR of his phone number.                   It was revealed that
 Pawankumar was at Rohtak at the time of incident. He had attached
 papers of communication for CDR with papers of investigation. He
 had seen CCTV footage which was not clear. He did not collect
 CCTV footage and did not send it to FSL. PW-34 Ashok Khot is
 Police Inspector.             He conducted search of accused/appellant.             He
 found articles.         Old injury scar was seen on left hand.              He took




::: Uploaded on - 12/06/2019                        ::: Downloaded on - 13/06/2019 03:57:28 :::
                                        38 of 69                         CONF.3.2016.new.doc


 accused to J.J.Hospital. The accused was examined by doctor. PW-
 35 Vijay Dhamal is API. He was directed by PW-36 to go to Delhi to
 investigate about passenger on seat no.92 namely Pawankumar in
 bogey no.J/4 who travelled in same train from Delhi to Mumbai. He
 found name of Pawankumar as Randhir Singh. ACP Bhosale made
 inquiry with accused Ankur. PW-36 is the investigation officer. He
 called for CDR of Ankur (appellant). The mobile location of said
 number on the date of incident was seen from Narela to Nizamuddin
 to Bandra.



 32.      On analysis as stated above we are of the considered opinion
 that the prosecution has clearly established that the accused-
 appellant is involved in commission of crime.                        The overt act
 attributed to the accused, the preparation made to commit the crime,
 the manner in which acid was plunged on the face of victim, the
 nature of injuries, opinion expressed by medical officers, cause of
 death reflected in the medical evidence, would indicate that accused
 had intention to commit murder. He plunged the acid on the face
 which resulted in her death.



 33.      Both      the        sides   have   relied    upon       several       judicial
 pronouncements in support of their arguments on merits of case. In
 case of Vikramjit Singh Vs. State of Punjab (supra) relied upon by the
 defence, it was observed that suspicion cannot be a substitute for
 proof. In case of Bhagirath Vs. State of Madhya Pradesh (supra) it
 was observed that the Court cannot reconstruct the story different
 from the one propounded by prosecution and convict the accused on
 that basis.         It is well settled that prosecution can succeed by
 substantially proving the story it alleges. It must stand on its own




::: Uploaded on - 12/06/2019                           ::: Downloaded on - 13/06/2019 03:57:28 :::
                                   39 of 69                      CONF.3.2016.new.doc


 legs. It cannot take advantage of weaknesses of defence. In the case
 of Juwarsingh Vs. State of Madhya Pradesh (supra), it was observed
 that failure to cross-examine does not make the testimony true or
 acceptable. If oral testimony of witness is contrary to proved facts,
 his evidence might be discarded on that ground. In Tomaso Bruno
 and another Vs. State of Uttar Pradesh (supra), it was held that
 failure to produce evidence would render the prosecution case
 unreliable.        In the case of Datar Singh vs. State of Punjab it is
 observed that judicial process can only operate on the firm
 foundations of actual and credible evidence on record.                     Mere
 suspicion or suspicious circumstances cannot relieve the prosecution
 of its primary duty of proving its case against accused beyond
 reasonable doubt. The Courts cannot be swayed by sentiments or
 prejudice against the person accused of commission of crime.                    In
 Harchand Singh (supra), it is observed that the function of the Court
 in a criminal trial is to find whether the person arraigned before it as
 the accused, is guilty of the offence with which he is charged. For
 this purpose the Court scans the material on record to find whether
 there is any reliase and trustworthy evidence upon the basis of which
 it is possible to find the conviction of the accused and to hol that he
 is guilty of the offence with which he is charged. If in a case the
 prosecution leads two sets of evidence, each one of which contradicts
 and strikes at the other and shows it to be unrealisable, the result
 would necessarily be that the Court would be left with no reliable
 and trustworthy evidence upon which the conviction of the accused
 might be based. Inevitably the accused would have the benefit of
 such situation. Learned counsel for appellant relied upon decision of
 Calcutta High Court in case of Habal Shaikh and others (supra) on
 the point of identification of accused. In the said decision it was




::: Uploaded on - 12/06/2019                   ::: Downloaded on - 13/06/2019 03:57:28 :::
                                40 of 69                       CONF.3.2016.new.doc


 observed that the facts which establish identify of accused, are
 relevant u/s 9 of Evidence Act. The identification should be held
 without much delay inasmuch as early opportunity to identify tends
 to minimize the chances of memory of identifying witnesses fading
 away by reason of long lapse of time. When no explanation is given
 for delay in holding parade, there is room for doubt as to whether
 delay in holding parade was in order to enable the identifying
 witnesses to see the accused in the police lock up or in the jail
 premises and make a note of his features. In the decision of this
 Court in the case ofVilas Patil, the Court considered the effect of
 identification parade as it was evident that the witness was sitting at
 the police station while the accused were in lock-up and there was
 reasonable possibility for witness to see the accused before parade.
 This would discard evidence of identification.          The defence has
 contended that when PW-16 Mukesh Bhargav had visited police
 station during investigation, the accused was in lock-up.              Hence,
 there was opportunity for witness to see the accused. However, in
 the evidence or in cross-examination, no such cricumstance has been
 brought/established to indicate that witness had occasion to see the
 accused at police station. In the case of Brijmohan (supra), the
 Supreme Court has held that once the investigating officer suspects
 that the arrested persons are accused in case, they should be put up
 for test identification at the earliest. In Siddanki Ram Reddy (supra),
 it was observed that when an attack is made on injured/deceased by
 a mob in a crowded place and the eye witnesses had little time to see
 the accused, the substantive evidence should be sufficiently
 corroborated by a test identification parade held soon after the
 occurrence and any delay in holding parade may be held to be fatal
 to prosecution. The Court made reference to decision in the case of




::: Uploaded on - 12/06/2019                 ::: Downloaded on - 13/06/2019 03:57:28 :::
                                      41 of 69                     CONF.3.2016.new.doc


 Lalsingh Vs. State of Uttar Pradesh, wherein it was observed that
 where witness had only a fleeting glimpse of the accused at the time
 of occurrence, delay in holding a test identification parade, has to be
 viewed seriously.             Learned counsel for accused contends that
 although Pawankumar was arrested as suspect in this crime, he was
 not put to test identification parade. In the case of Rajesh Jagesha
 (supra), the Supreme Court has considered the effect of delay in
 holding parade. The Court also noted discrepancies in the parade
 with regard to appearance of accused and dummy. The Court also
 held that possibility of witnesses having seen accused between date
 of arrest and parade cannot be ruled out. Reference was made to
 decision of Supreme Court in the case of State of Andhra Pradesh Vs.
 M.V.Reddy whereinit was held that unexplained delay in holding the
 parade, the evidence cannot be held absolutely reliable.                          In
 Satrughana @ Parida (supra), it was noted that there was delay of
 one and half month in holding parade and after the expiry of
 maximum permissible period (15 days) for producing the accucsed
 before Court for which there was no explanation and there was
 nothing on record to show that while taking the accused to and
 producing them before Court, identity of accused was not revealed.
 It is the duty of prosecution to explain why the identification parade
 could not be arranged. In the factual matrix of the present case, the
 ratio of the aforesaid decisions would not be applicable. In Ashraf
 Shah Vs. State of Maharashtra 37, this Court has dealt with the issue
 relating to delay in recording the statements of witnesses. According
 to the defence, statement of Neetu Solanki was recorded belatedly
 and tailor made to suit the prosecution case. In the decision of
 Ganesh Dhavan Patel (supra) it was held that delay in examining
 witnesses by investigating officer can on peculiar facts of case,
 37     1996-Cr.L.J.-3147




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                42 of 69                       CONF.3.2016.new.doc


 amount to serious infirmity to prosecution case. Strange conduct in
 consistent with human nature and behaviour will affect his
 credibility of being an eye witness. In support of the submission that
 offence would fall within the purview of Section 304(I) or Section
 304(II) of IPC, reliance was placed on the decision of Delhi High
 Court in case of Udai Singh Vs. State (supra) and Dharampal and
 others Vs. State of Delhi (supra). In Udaisingh's case decided by the
 Delhi High Court, the conviction of accused was modified from
 Section 302 IPC to 304(1) IPC. It was observed that in deciding the
 question whether the offence of culpable homicide amounts to
 murder the medical opinion regarding nature of injuries as well as
 period after which death takes place are important factors and
 depending upon the facts and circumstances of each case. In the
 case, the medical opinion as to whether the burn injuries sustained
 by the deceased weree sufficient in the ordinary course of nature to
 cause death were absent. The opinion of autopsy surgeon was that
 death was caused due to shock and secondary infection. In case of
 Dharampal (supra), the conviction was altered from 302 to 304(1)
 IPC on the ground that accused had no intention to cause death but
 had knowledge that acid mixed with liquor would result in such
 injuries to stomach as are likely to cause death.



 34.      Whereas prosecution has placed reliance on the decision in
 case of Laxmi Vs. Union of India (supra) wherein guidelines were
 issued with regards to usage of acid.         Learned Special Public
 Prosecutor relied upon the decision in case of Mohamad Farooq
 Abdul Gafur and others Vs. State of Maharashtra (supra) on the issue
 of identification parade. In the said case there was delay of 45 days
 in conducting I.T.parade. The Court observed that it is not such a




::: Uploaded on - 12/06/2019                 ::: Downloaded on - 13/06/2019 03:57:28 :::
                                       43 of 69                         CONF.3.2016.new.doc


 long period to cast any doubt over the evidentiary value of
 I.T.parade.             Even otherwise T.I.praade does not constitute
 substantive eevidence but can only be used for corroboration of
 statement in Court. It is primarily meant for the purpose of helping
 the investigating agency with an assurance that their progress with
 the investigation is proceeding on the right lines. Reference was
 made        to    its    earlier   decision     in   the   case      of    Amitsingh
 BhikansinghThakur Vs. State of Maharashtra (2007)2-SCC-310
 wherein it was observed that if the circumstances are beyond control
 and there is some delay, it cannot be said to be fatal to the
 prosecution. The facts which establish the identity of the accused
 persons, are relevant under Section 9 of the Evidence Act.                         As a
 general rule, the substantive evidence of a witness is the statement
 made in Court. The purpose of prior test identification is to test and
 strengthen the trustworthiness of that evidence. It is accordingly
 considered a safe rule of prudence to generally look for
 corroboration of the sworn testimony of witness in Court as to the
 identity of accused who are strangers to them in the form of earlier
 identification proceedings. This rule of prudence is, however, subject
 to exceptions, when, for example, the Court is impressed by a
 particular witness on whose testimony it can safely rely without such
 or other corroboration. He also relied upon the decision in the case
 of Ramcharan Gupta (supra) and submitted that all the prerequisites
 for holding parade enumerated in this decision were complied.
 Reliance was also placed on the decision of Supreme Court in the
 case of Hema Vs. State (supra) wherein it was observed that for
 certain defects in investigation the accused cannot be acquitted.
 Merely on account of some defect in investigation, lapse on the part
 of investigating officer, it cannot be a ground for acquittal. In the




::: Uploaded on - 12/06/2019                          ::: Downloaded on - 13/06/2019 03:57:28 :::
                                     44 of 69                     CONF.3.2016.new.doc


 decision delivered by Division Bench of this Court in Hasan Sk
 Khannu Rayliwale Vs. State of Maharashtra 2003(105)(4)-Bom.L.R.-
 428, the plea of alibi taken by accused was considered. Learned
 special public prosecutor relied on observations in para 27 of the
 decision where it is observed that it is needless to say that when the
 appellant has taken a specific plea of alibi, then burden lies on him to
 establish the same.           The appellant has not led any evidence to
 substantiate his plea of alibi. So in the absence of establishing the
 plea of alibi for cogent evidence, necessary consequence of adverse
 inference has to be drawn. The Supreme Court in State of Uttar
 Pradesh Vs. Devendra Singh (supra) has observed that to discard the
 evidence of a witness on the ground that he did not react in any
 particular manner is to appreciate evidence in a wholly unrealistic
 and unimaginative way. There is not set rule of natural reaction.
 Human behaviour varies from person to person. Different people
 behave and react differently in different situations.                    Human
 behaviour depends upon the facts and circumstances of each given
 case. How a person would react and behave in a particular situation
 can never be predicted. Every person who witnesses a serious crime
 reacts in his own way. Some are stunned, become speechless and
 stand rooted to the spot. Some become hysteric and start wailing.
 Some start shouting for help. Others run away to keep themselves as
 far removed from the spot as possible. Yet others rush to the rescue
 of the victim, even going to the extent of counter attacking the
 assailants.        Some may remain tight-lipped, overawed either on
 account of the antecedents of the assailant or threats given by him.
 Each one reacts in his special way even in similar circumstances,
 leave alone the varying nature depending upon a variety of
 circumstances. Learned special public prosecutor strongly relied on




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                 45 of 69                          CONF.3.2016.new.doc


 judgment of Supreme Court in Ravinder Kumar and another (supra).
 The Court while dealing with issue of identification after lapse of
 time has observed that the psychological phenomenon that human
 memory is very often a conditioned characteristic. Anything which
 has any special or peculiar lineament can create an impact on the
 human mind lasting long after. While it is true that routine events in
 a man's day to day life may not remain in his mind for being
 remembered later, any odd or bizarre happenings involving him in
 front of him, have the tendency to stick in his mind indelibly. If
 there is any cause for him to recollect such events again, they get
 refreshed again. That is why he is able to narrate such events with
 all details when asked to do so.          This applies to all witnesses in
 criminal cases involving serious offences. The other aspect dealt by
 the Court was in respect to motive by observing that it is generally an
 impossible task for the prosecution to prove what precisely would
 have impelled the accused to commit murder of a particular person.
 All that the prosecution in many cases would point to is the possible
 mental element which could have been the cause for murder.



 35.      As narrated hereinabove, there is sufficient evidence to prove
 the offences under Sections 302 and 326(B) of IPC, for which the
 appellant-accused has been convicted. The evidence of eye witnesses
 of actual incident viz PW-6, PW-7, PW-9 and PW-11 is consistent that
 they saw the appellant throwing acid on Preeti and thereafter ran
 away. The defence has not been able to discredit the testimony of
 these witnesses. PW-14 is the father of Preeti who was with her. He
 travelled along with Preeti, Vinodkumar and Sunita Dahiya. The
 deposition of the said witnesses is depicted hereinabove. He lodged
 the complaint. The complaint was then forwarded to the Magistrate.




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                   46 of 69                      CONF.3.2016.new.doc


 PW-12 carried the victim Preeti, Vinodkumar and Sunita Dahiya to
 Gurunanak Hospital. Then Preeti was shifted to Masina Hospital.
 PW-18 took the injured to Bhabha Hospital. One of the injured was
 PW-14 and the others were Sudeshakumari and Sameer Shaikh.
 Clothes of Preeti and her aunt Sunita Dahiya were seized at Masina
 Hospital. PW-24 delivered articles to FSL. PW-5 was working as
 hamal at Bandra Terminus.          He acted as panch witness.             Plastic
 dabba was recovered from the spot. There was blackish liquid in it.
 Soil samples were taken. Map of the spot was drawn. PW-6 showed
 the spot. PW-29 went to the spot and drew spot panchanama. PW-
 13 ws friendly with Preeti being of her age. She has disclosed the
 role of accused in the crime. PW-8 was present as panch at Kurla
 Police Station. He identified the accused as the person who was at
 the police station. The accused was arrested and his physical search
 was conducted. Articles were seized. On 19 th January 2014 PW-4
 was called at the police station. The accused disclosed his readiness
 to show the place from where and from whom he had purchased the
 acid at Narela, Delhi. Police team along with accused proceeded to
 Delhi at the place from where the acid was purchased by accused.
 PW-15 is the owner of Bhargav Chemical Trading Company from
 whom the accused had purchased the acid. It was revealed that the
 acid was purchased while son of PW-15 was at the shop. PW-16
 then visited police station with register. Test identification parade
 was conducted. The accused was identified by PW-6, PW-9, PW-11
 and PW-16. PW-19 conducted T.I.parade. He was cross-examined
 by defence.         However, no infirmities could be pointed out which
 would discard the evidence of identification parade.                    All the
 witnesses identified the accused. In the cross-examination nothing is
 seen to doubt the identification by the witnesses.            There was no




::: Uploaded on - 12/06/2019                   ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  47 of 69                         CONF.3.2016.new.doc


 opportunity for the witnesses to see the accused before T.I.parade
 was held. PW-30 was part of the investigating team. PW-36 is the
 main investigating officer. PW-31 has also conducted investigation.
 The statements of witnesses were recorded by them. Documentary
 evidence was collected. Pawankumar was not found connected to
 crime.         He was discharged.          Various investigating officers
 investigated the crime.       Each has played its role for that part of
 investigation. The previous investigation was carried out by Bandra
 Railway Police Station.       Further investigation was carried out by
 DCB, CID.           Though it is challenged by defence counsel that
 documents are fabricated, no such possibility is shown even to doubt
 the documents and the investigation.



 36.      Medical evidence is material piece of corroborative evidence
 regarding injuries caused to the injured witnesses and Preeti as well
 as cause of death of Preeti.       It is clinching piece of evidence as
 regards old healed injury scars on the hands and chest of the
 accused. PW-26 was at Bhabha Hospital.              She examined PW-14,
 Sudesshakumari and PW-6.          She noticed superficial to deep burn
 over upper back, over left and right hands and left thigh of
 Amarsingh Rathi. Sudeshakumari was also deep burns over left arm
 and forearm and left thigh. PW-6 sustained burn injuries over both
 the forearms and left shoulder. PW-20 has stated that injuries can be
 caused by throwing acid. The defence had tried to point out the
 discrepancies in the sequence of examination of patients. However,
 the difference in sequence of examination of injured and respective
 MLC number, cannot falsify the examination and injuries sustained
 by the aforesaid persons.        Thus it was established that Sameer,
 Sudeshakumari and Amarsingh Rathi were injured out of acid burns.




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                     48 of 69                          CONF.3.2016.new.doc


 Preeti was initially treated at Gurunanak Hospital. Thereafter she
 was shifted to Masina Hospital.               PW-22 treated her.         Preeti had
 chemical facial burn injuries. History was recorded vide Exhibit-107.
 She was then referred to Bombay Hospital. PW-27 is the plastic
 surgeon in Masina Hospital. He treated Preeti from 2 nd May 2013 to
 18th May 2013. The findings mentioned in the report were co-related
 with clinical findings and other reports.             PW-20 was at Bombay
 Hospital when Preeti was admitted with the history of acid burns
 brought from Masina Hospital. Preeti was under care of Dr.Ashok
 Gupta, PW-28, since her admission. A team of doctors were treating
 Preeti. PW-20 issued certificate Exhibit-99 in respect of treatment to
 Preeti.      She was cross-examined to elicit that medical treatment
 given to Preeti was not proper and the record was not maintained
 properly in respect of her treatment. No medical negligence was
 brought on record.            Prosecution brought complete treatment of
 Preeti on record. PW-25 conducted post mortem of dead body of
 Preeti on 1st June 2013. He noticed injuries. The injuries on face
 and chest were were sufficient to cause death. He opined provisional
 cause of death as evidence of septicemia with pulmonary
 consolidation with pulmonary haemorrhage with cronic passive
 venous congestion liver in a hospitalized case of superficial to deep
 burns. CA report and histo-pathology with memorandum of post
 mortem examination, was sent to obtain final cause of death. PW-25
 and Dr.Waghmare gave final cause of death as complication due to
 acid burns and issued Exhibit-130.                He was extensively cross-
 examined. PW-25 admitted that sulphuric acid is corrosive poison
 and that lungs were damaged due to inhalation of corrosive poison.
 The lungs were damaged. Cardiac pulmonary arrest was the cause
 of death as a result of sepsis and multiple organ failure. From the




::: Uploaded on - 12/06/2019                         ::: Downloaded on - 13/06/2019 03:57:28 :::
                                 49 of 69                        CONF.3.2016.new.doc


 post mortem report and the evidence of PW-25 the injuries found on
 the body of Preeti were as follows :

      1) Over face and neck : Deep burns on anterior part of face of
          size 17x16 cm with surrounded zone of inflamation parts
          involved are forehead, both eyes, nose, right and left check,
          upper and lower lips upto the chin, right ear, upper part of
          neck total burn area of face is 7%. Sueprficial burns present
          over neck region at few places;

      2) On chest and abdomen multiple areas of superficial to deep
          burns present over upper part of chest more prominent on left
          side spread over area of 12x11 cm extending upto upper part
          of anterior abdomen. Total area of burn is 1%;

      3) Right upper limb : Deep burns on right upper limb extending
          from shoulder to right hand. Full thickness burn present over
          whole area of extensor aspect and partially on flexor aspect.
          Total area of burn is 7%;

      4) Left upper limb : Superficial to deep burn on left upper arm
          seen over area of 5x5 cm (superficial) on left mid arm, left
          forearm 3x3 cm, deep burns, left mid forearm region shows
          deep burn area of 2x2 cm with granulation and slough. Left
          forearm, flexor aspect extending upto wrist area of 8x6 cm
          present, left hand area of 7x5 cm on dorsal aspect present.
          Total area of burn is upto 3%;

      5) Right lower limb : Superficial to deep burn on right thigh
          lower part extending to knee joint of area 6x4 cm, total area of
          burn is 1%;

      6) Left lower limb : Superficial burn injury on left lower limb
          over knee of size 5x2 cm present. Total area of burn is 1%;




::: Uploaded on - 12/06/2019                   ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    50 of 69                       CONF.3.2016.new.doc


      7) Back : Deep burns present on posterior aspect of neck spread
          over area area of 8x6 cm reddish in colour and deep burn
          present over right scapular region of size 8x6 cm and over mid
          scapular region of 20x5 cm.          Total area of burn is 6%.
          Margins shows zone of inflammation eroded raw surface
          shows granulation tissue with yellowish, slough at places;

      8) Perinium and genitalia : total area of burn 0%. No injuries.

      9) Total burn injuries all over body is of 26%. Dermo epidermal,
          superficial to deep, all these burn injuries shows zone of
          infllamation, presence of reddish granulation at areas of burns
          and yellowish slough at places present.

      10)          Injury nos.1 and 2 as mentioned above were in vital
          parts of the body. Those were sufficient to cause death of the
          person.

      11)          He also noticed surgical injuries which he has mentioned
          separately in PM notes of column no.17, in the separate sheets
          attached with the memorandum of Pm;

      12)          On internal examination the internal injuries noticed are
          mentioned by him in column no.20 of memorandum of PM.
          Those are Laryngial edema and congestion present, Necrotic
          changes and erosions of trachea with haemorrhagic luminal
          surface and tracheo-esophageal fistula. There was congestion
          and edema of lungs with interparenchuymal haemorrhage and
          consolidation;

      13)          In abdomen 150 cc yellowish exudative fluid within
          peritonial cavity. In buckle cavity. Coagulative necrosis of the
          oral mucosa, upper and middle part of esophagous with
          abraded raw (fresh) haemorrhagic mucosal surface.                        In




::: Uploaded on - 12/06/2019                     ::: Downloaded on - 13/06/2019 03:57:28 :::
                                      51 of 69                      CONF.3.2016.new.doc


          stomach there were stress ulcers at places.                   Liver was
          congested.           Adrenals and spleen were congested and
          harmorrhagic. Both kidneys congested."



 37.      Medical examination of the accused was conducted by PW-21
 Dr.Gajanan Chavan with Dr.Thube and Dr.Niturkar on 20 th January
 2014.         The injuries sustained by the accused are disclosed
 hereinabove.         The said witness has stated that injuries no.1 to 7
 appeared to be burn injuries, caused by corrosive substance of age 6
 months to 12 months on the date of examination. He opined on the
 basis of appearance, distribution, extent and location of scars the
 possibility of spilt of corrosive substance as a cause of these injuries.
 The appearance without trickling marks is most likely to be caused
 by secondary drops after throwing corrosive liquid.                The team of
 doctors prepared a report Exh.102 written by Dr.Tube and signed by
 PW-21 and two other doctors in team. On 14 th February 2014 as per
 the query of ACP vide Exh.103 the team of doctors opined that
 concentrated sulphuric acid comes under corrosive substance/liquid
 category of poison.            The defence tried to show that the medical
 examination of accused was defective and doubtful as the time of the
 examination of the accused is not mentioned in Exh.102.                         The
 witness answered that it would be in the afternoon. It is challenged
 that the corrosive liquid was not shown to the doctors regarding
 which the opinion was sought. However, PW-21 maintained that all
 three of them decided the report as per their examination.
 Prosecution could establish that the old healed injuries scars present
 on the hands and chest of the accused were caused due to corrosive
 substance was probably secondary drops of corrosive substance,
 liquid.




::: Uploaded on - 12/06/2019                      ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  52 of 69                      CONF.3.2016.new.doc




 38.      Thus, there is sufficient evidence to show the involvement of
 appellant-accused in the crime. In the light of the evidence of PW-25
 and the evidence of eye witnesses, the submission of learned counsel
 for appellant that offence would not fall within the purview of
 murder and that it would be at the most culpable homicide not
 amounting to murder, is devoid of merits. Apart from the aforesaid
 evidence, the documentary evidence adduced by the prosecution
 forms the significant part of prosecution case. Exhibit-28 pertains to
 seizure of clothes of Preeti and Sunita Dahiya.               Exhibit-34 is
 panchanama of de-sealing and re-sealing of Article-C seized on 2 nd
 May 2013. The said article was containing corrosive liquid hurled at
 Preeti. It was sent to FSL for CA. PW-5, PW-6 and PW-20 identified
 the article as it was seized under spot panchanama. Exhibits-41 and
 42 are statement of accused and discovery of source of sulphuric
 acid. Exhibit-45 is the spot panchanama. Exhibits-49 and 57 are
 arrest panchanama of the accused.           Exhibit-61 is the inquest
 panchanama. Exhibits-64,64,65 and 66-1 to 66/3, Exhibits-67 and
 68 are the documents regarding travel of victim and her relatives
 from Hazrat Nizamuddin Railway Station Delhi to Bandra Terminus
 at Bandra. Exhibit-74 is a memo given to carry injured to Bhabha
 Hospital. Exhibits-77 and 77-A are FIR and format of FIR. Exhibits-
 80, 81 and 82 are are license for acid sale held by Ramkumar and
 Mukesh Bhargav and Exhibit-163 is the entry of acid sample given to
 accused.        Exhibit-88 is station diary dated 2 nd May 2013 which
 discloses the information of incident dated 2 nd May 2013 and the FIR
 lodged. It corroborates the oral testimony of PW-14 and PW-17.
 Exhibit-91 is the memo for medical examination of other injured
 persons. Exhibit-96 is T.I.parade. Exhibits-101,102,103 and 104 is




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                   53 of 69                      CONF.3.2016.new.doc


 medical examination of the accused. Exhibits-107, 108, 110, 138,
 148 and 152 are the papers from Masina Hospital in respect of
 treatment to Preeti from 2nd May 2013 to 18th May 2013. Exhibits-
 203 and 154 are medical treatment documents in Bombay Hospital
 and Exhibit-124 is the memorandum of post mortem. Exhibit-168 is
 reservation chart of Garibrath Express and Exhibits-175, 176, 177,
 178, 179 are station diary entries carrying accused to J.J.Hospital for
 medical examination.          Exhibit-204 is the sim card purchased by
 accused. All these documents corroborate the ocular testimony of
 witnesses examined by prosecution.          Considering the nature of
 evidence, the submissions advanced by defence counsel are devoid of
 merits.



 39.      The evidence adduced by the prosecution in the form of FIR,
 station diary entry, motive and intent of the accused, the facts
 discovered u/s 27 of Indian Evidence Act, T.I.parade, spot
 panchanama, inquest panchanama, entries on the person of accused,
 are the major points which supports the case of prosecution.
 Sulphuric acid is a corrosive poison. This chemical is unique because
 it not only causes chemical burns but also secondary thermal burns
 as a result of dehydration. This dangerous chemical is capable of
 corroding skin, metal and even stone in some cases. If comes direct
 contact with eyes, it can cause permanent blindness. It destroyes
 outer skin and enters in the flesh under the skin.                 In case of
 inhalation it causes life threatening accumulation of fluid in the
 lungs i.e. pulmonary edema. Severe exposure to sulphuric acid can
 result into long term damage. There is overwhelming evidence on
 record to prove not only the credence of evidence but the nature of
 offence. The injuries were not only causing death but would have




::: Uploaded on - 12/06/2019                   ::: Downloaded on - 13/06/2019 03:57:28 :::
                                        54 of 69                           CONF.3.2016.new.doc


 caused permanent dis-figurement despite post medical treatment.
 The photographc Exhibit-154 depicts the effect of acid.                          The CA
 report regarding clothes of Preeti and Sunita showed presence of
 acid. Exhibit-120 regarding hair which was collected after the death
 of Preeti shows the acid. Article-C was with brownish liquid which
 was concentrated sulphuric acid.



 40.      the accused could not explain old healed injury scars on hands
 and chest. The inquest panchanama showed burn injuries at various
 parts of body. The contradictions and omissions brought on record
 by defence are not sufficient to discard the evidence on record, which
 supports prosecution case.               Looking at the factual aspects, the
 evidence on record, it is implicit that the accused was responsible for
 committing murder. The purpose of amendment to Section 326 is to
 deter the accused from causing acid burns or acid attack. In the
 recent decision of the Supreme Court in the case of Omanakattan
 Vs. State of Kerala 38, it was observed that acid is undoubtedly a
 corrosive substance within the meaning of Section 326 of IPC. The
 victim remained hospitalized for more than fifty days. It would be
 wholly unrealistic to postulate that even with such extensive acid
 burns injuries from head to thigh on the left side of his body and
 long drawn hospitalization, the victim may not have in severe bodily
 pain for more than twenty days. It was also observed that the act of
 causing grievous hurt by use of acid by this very nature is gruesome
 and horrendous, which apart from causing severe bodily pain, leaves
 the scars and untold permanent miseries for the victim.                                The
 legislature having taken note of gravity of such offence, by way of
 Act No.XIII of 2013, inserted sections 326(A) and 326(B) of IPC

 38        Criminal Appeal No.873 of 2019 decided on 9-5-2019




::: Uploaded on - 12/06/2019                             ::: Downloaded on - 13/06/2019 03:57:28 :::
                                           55 of 69                         CONF.3.2016.new.doc


 providing higher punishment with minimum imprisonment for the
 offence of voluntarily causing grievous hurt by use of acid and
 voluntarily throwing or damaged to throw acid.



 41.      We      have         observed     hereinabove      that     prosecution         has
 established its case beyond doubt and the conviction of appellant-
 accused u/s 302 of IPC thus deserves to be confirmed. The question
 now which falls for consideration is whether capital punishment
 awarded by the Trial Court deserves to be confirmed.                            The Trial
 Court while awarding death penalty has observed that this is a rarest
 of rare case as enunciated in the case of Bachan Singh Vs. State of
 Punjab (supra).           The Court has also referred to the decision of
 Machhi Singh Vs. State of Punjab (supra) wherein it was observed
 that reason why the community as a whole does not endorse the
 humanistic approach reflected in death sentence in no case doctrine
 are not far to seek. In the first place, the very humanistic edifice is
 constructed on the foundation of reverence for life principle. When a
 member of the community violates this very principle by killing
 another member, the society may not feel itself bound by the
 shackles of this doctrine. The Court also referred to the decision in
 the case of Dhananjay Chatterjee Vs. State of West Bengal (1994)2-
 SCC-220, The State of Madhya Pradesh Vs. Munna Choubey
 (2005)2-SCC-710, Gurvail Singh @ Gala and another Vs. State of
 Punjab (2013)2-SCC-713 and Ajitsingh Harnamsingh Gujral Vs. State
 of Maharashtra (2011)14-SCC-401. Jashubha Gohil Vs. State of
 Gujarat, Mahesh Vs. State of Madhya Pradesh (1987)2-SCC-710,
 Devendra Pal Singh Vs. State (2002)5-SCC-234, Maniappen Vs. State
 of Tamilnadu, State of Rajasthan Vs. Vinodkumar (2012)6-SCC-770.
 The Trial Court felt that aggravating circumstances which would




::: Uploaded on - 12/06/2019                              ::: Downloaded on - 13/06/2019 03:57:28 :::
                                 56 of 69                       CONF.3.2016.new.doc


 invite the capital punishment in the present case, were that offence
 was committed in preplanned manner, it was exceptionally cruel
 attitude and involves extreme perversity, ante-social nature of crime,
 shocking the conscience of the society.       Whereas, the mitigating
 circumstances put forth by the accused were that he is of young age.
 The age of accused was 23 years at the time of commission of crime.
 There was possibility to reform and socio-economic status.



 42.      Learned Special Public Prosecutor has relied upon the decision
 in the case of Mukesh and others Vs. State of Delhi (supra) to
 support imposition of capital punishment in the present case. The
 Supreme Court in the said case has analyzed several decisions
 dealing with death penalty and in paragraph 508 it has observed that
 we have a responsibility to set good values and guidance for
 posterity. Crime against women not only affects women's self esteem
 and dignity but also degrades the pace of societal development. The
 gruesome incident in the capital and the death of young women will
 be an eye opener for the mass movement to end violence against
 women and respect for women and her dignity and sensitizing public
 at large on gender justice.



 43.      In case of Rajendra Wasanik (supra) (Review Petition Nos.306-
 307/2013) it was held by the Supreme Court in paragraph 75 that it
 may be mentioned, in conclusion, that there is really no reason for
 the Trial Judge to be in haste in awarding a sentence in a case where
 he might be considering death penalty on the ground that any other
 alternative option is unquestionably foreclosed. The convict would
 in any case remain in custody for a fairly long time since the
 minimum punishment awarded would be imprisonment for life.




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                57 of 69                        CONF.3.2016.new.doc


 Therefore, a Trial Judge can take his time and sentence the convict
 after giving adequate opportunity for the prosecution as well as for
 the defence to produce material, as postulated in Bachan Singh so
 that the possibility of awarding life sentence is open to the Trial
 Judge as against the death sentence. It must be appreciated that a
 sentence of death should be awarded only in the rarest of rare cases,
 only if an alternative option is unquestionably foreclosed and only
 after full consideration of all factors keeping in mind that a sentence
 of death is irrevocable and irretrievable upon execution. It should
 always be remembered that while the crime is important, the
 criminal is equally important insofar as the sentencing process is
 concerned. In other words, the Courts must make assurance double
 sure. In paragraph 79 it was observed that in the said case that the
 Sessions Court and the High Court as well as Supreme Court did not
 take into consideration the probability of reformation, rehabilitation
 and social re-integration of appellant into society.              Indeed no
 material or evidence was placed before the Courts to arrive at any
 conclusion in this regard one way or the other and for whatever it is
 worth on the facts of the case. The prosecution was remiss in not
 producing the available DNA evidence and the failure to produce
 material evidence must lead to an adverse presumption against the
 prosecution and in favour of the         appellant for the purposes of
 sentencing. The Court took into consideration the material on record
 including over all personality, subsequent events to commute the
 sentence of death awarded to the accused and directed that he
 should not be released from custody for rest of his normal life. While
 deciding the said review, the Supreme Court has analyzed principles
 laid down in several decisions of the Supreme Court including the
 decision in the case of Mukesh and others Vs. State of Delhi (supra).




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                 58 of 69                       CONF.3.2016.new.doc




 44.      In case of Shankar Kisanrao Khade (supra), the Supreme Court
 has referred to the decision in the case of Mohammad Mannan Vs.
 State of Bihar wherein the factors for awarding death sentence, both
 in the negative and positive, were considered.           It was held that
 number of persons killed by the accused is not a decisive factor nor is
 the mere brutality of the crime decisive. However, if the brutality of
 the crime shocks the collective conscience of the community, one has
 to lean towards the death penalty. In paragraph 122 the Court has
 laid down the broad analysis and referred to decisions in the case of
 Dhananjay Chatterjee and other decisions. It would be relevant to
 quote paragraph 123 of the said decision :



          "123. However, what is more significant is that there
          are cases where the factors taken into consideration for
          commuting the death penalty were given a go-by in
          cases where the death penalty was confirmed. The
          young age of the accused was not taken into
          consideration or held irrelevant in Dhananjay Chatterjee
          aged about 27 years, Jai Kumar aged about 22 years
          and Shivu aged about 20 and 22 years while it was
          given importance in Amit V State of Maharashtra,
          Rahul, Santosh Kumar Singh, Rameshbhai Chandbhai
          Rathod (2) and Amit V State of U.P. The possibility of
          reformation or rehabilitation was ruled out, without any
          expert evidence, in Jai Kumar, B.A. Umesh and Mohd.
          Mannan in much the same manner, without any expert
          evidence as the benefit thereof was given in Nirmal
          Singh, Mohd. Chaman, Raju, Bantu, Surendra Pal
          Shivbalakpal, Rahul and Amit V. State of U.P. Acquittal
          or life sentence awarded by the High Court was
          considered a not good enough reason to convert the
          death sentence in Satish, Ankush Maruti Shinde and
          B.A.Umesh, but it was good enough in State of T.N. V
          Suresh, State of Maharashtra V. Suresh, Bharat Fakira
          Dhiwar and Santosh Kumar Singh. Even though the




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                59 of 69                       CONF.3.2016.new.doc


          crime was not premeditated, the death penalty was
          confirmed in Molai notwithstanding the view expressed
          Akhtar, Raju and Amrit Singh."


 In paragraph 30 of the aforesaid decision reference is made to the
 decision in the case of Dhananjay Chatterji Vs. State of West Bengal
 (supra), which was considered by the Trial Court while imposing
 death penalty. Reference is also made to the earlier decision in the
 case of Rajendra Wasanik Vs. State of Maharashtra which was
 reviewed subsequently as stated hereinabove. Paragraph 49 refers to
 the principles for awarding sentence laid down in the case of Bachan
 Singh and Macchi Singh. In paragraph 124 it was observed that
 Bachan Singh is more than clear that crime is important but criminal
 is also important this unfortunately has been overlooked in several
 cases in the past and even in some of the cases referred to above. It
 is these individualized sentencing that has made this Court worry in
 the recent past of imposing death penalty and instead sentencing it
 for fixed term of sentence exceeding fourteen years or awarding
 consecutive sentences.



 45.      In the case of Santosh Bariyar (supra), it was observed that
 another aspect of rarest of rare doctrine which needs serious
 consideration is interpretation of latter part of the dictum that ought
 not to be done save in the rarest of rare cases when the alternative
 option is unquestionably foreclosed.        Bachan Singh suggested
 selection of death punishment as the penalty of last resort when
 alternative punishment of life imprisonment will be futile and serves
 no purpose. In paragraph 157 it was observed that while imposing
 any sentence on the accused the Court must also keep in mind the
 doctrine of rehabilitation. This considering Section 354(3) of the




::: Uploaded on - 12/06/2019                 ::: Downloaded on - 13/06/2019 03:57:28 :::
                                       60 of 69                        CONF.3.2016.new.doc


 Code, is especially so in the cases where the Courlt is to determine
 whether the case at hand falls within the rarest of rate case. In
 paragraph 158 it was observed that reasons assigned by the Courts
 do not satisfy Bachan Singh test.               Section 354(4) of the Code
 provides       for     an     exception.    General    rule     of    doctrine        of
 proportionality, therefore, would not apply. We must read the said
 provision in the light of Article 21 of Constitution of India. The law
 laid down by Bachan Singh and Macchi Singh interpreting Section
 354(3) of the Code should be taken to be a part of our constitutional
 scheme. In paragraph 172 it was observed that we have previously
 noted that judicial principles for imposition of death penalty are far
 from being uniform. Without going into the merits and de-merits of
 such discretion and subjectivity we must nevertheless reiterate the
 basic principle stated repeatedly by this Court, that life imprisonment
 is the rule and death penalty an exception. Each case, therefore,
 must be analyzed and the appropriateness must be determined on
 the case by case basis when death sentence not be awarded except in
 the rarest of rare case where reform is not possible.



 46.      Similarly, in case of Sham Singh@ Bhima (2017)11-SCC-265,
 similar principles were enunciated.                In case of Gudda @
 Dwarkendra Vs. State of Madhya Pradesh39, in paragraph 31 and
 32, it is observed as follows :



          "31. As stated above, on one hand the crime is
          premeditated in respect of the deceased husband, while
          on the other, no motive or pre-orchestration could be
          culled out for the other two deceased persons. The two
          murders seem to have translated due to his sudden

 3 9        (2013)16-SCC-596




::: Uploaded on - 12/06/2019                        ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    61 of 69                      CONF.3.2016.new.doc


          realisation and extreme fear of being caught for the
          murder of Sunil Gupta and also, to save himself from
          being shunned by the society. Having said so, the
          brutality envisaged in the premeditated murder of Sunil
          Gupta alone, in the light of present facts, does not inspire
          confidence so as to place it in the category of "the rarest
          of the rare". Further, the appellant is a young man of
          about 35 years and neither does he have any criminal
          antecedents nor is it stated that he is or has been an anti-
          social element. The future possibilities of his reform also
          cannot be ruled out.


          32. In a civilised society - a tooth for a tooth and an
          eye for an eye ought not to be the criterion to clothe a
          case with "the rarest of the rate" jacket and the courts
          must not be propelled by such notions in a haste
          resorting to capital punishment.            Our criminal
          jurisprudence cautions the courts of law to act with
          utmost responsibility by analysing the finest strands of
          the matter and it is in that perspective that a reasonable
          proportion has to be maintained between the brutality of
          the crime and the punishment. It falls squarely upon the
          court to award the sentence having due regard to the
          nature of offence such that neither is the punishment
          disproportionately severe nor is it manifestly inadequate,
          as either case, would not subserve the cause of justice to
          the society. In jurisprudential terms, an individual's right
          of not to be subjected to cruel, arbitrary or excessive
          punishment cannot be outweighed by the utilitarian
          value of that punishment.


 47.      In the case of Rajesh Kumar Vs. State (NCT of Delhi)40, the
 Supreme Court has observed that from the fact that accused can be
 rehabilitated in the society and is capable of being reformed, since
 the State has not given any evidence to contrary, is certainly a
 mitigating circumstance which the High Court has failed to take into
 consideration.           The High Court has also failed to take into


 4 0        (2011)13-SCC-706




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                 62 of 69                      CONF.3.2016.new.doc


 consideration that the accused is not a continuing threat to the
 society and in the absence of any evidence to the contrary, the High
 Court was influenced with the brutality in the manner of committing
 the crime.         In Mohinder Singh Vs. State of Punjab41, it was
 observed in paragraph 25 that it is well settled law that awarding of
 life sentence is rule and death is exception. The application of rarest
 of rare case principle is dependent upon and differs from case to
 case. However, the principles laid down and reiterated in various
 decisions of Supreme Court show that in a deliberately planned
 crime, execution meticulously in a diabolic manner, exhibits
 inhuman conduct in a ghastly manner, touching the conscience of
 everyone and thereby disturbing the moral fibre of the society, would
 call for imposition of the capital punishment in order to ensure that
 it acts as a deterrent. It was further observed that probability of the
 offender's rehabilitation and reformation is not foreclosed.                  In
 paragraph 37 it was observed that various principles laid down in the
 decision in case of Swamy Shraddananda Vs. State of Karnataka,
 Santosh Kumar Bariyar Vs. State of Maharashtra and other decisions,
 apart from the principles laid down in Bachan Singh and also the
 requirement of a balance sheet of aggravating and mitigating
 circumstances, the following principles are required to be borne in
 mind; such as : (a) a conclusion as to the rarest of rare aspect with
 respect to a matter shall entail identification of aggravating and
 mitigating circumstances relating both to the crime and the criminal;
 (b) the expression `special reasons' obviously means `exceptional
 reasons' founded on the exceptionally grave circumstances of the
 particular case relating to the crime as well as the criminal; (c) the
 decision in Ravji Vs. State of Rajasthan, which was subsequently
 followed in other cases, wherein it was held that it is only
 4 1      (2013)3-SCC-294




::: Uploaded on - 12/06/2019                 ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    63 of 69                      CONF.3.2016.new.doc


 characteristics relating to crime, to the exclusion of the ones relating
 to criminal, which are relevant to sentencing in criminal trial, was
 rendered per incuriam qua Bachan Singh in the decision in Santosh
 Kumar Bariyar; (d) public opinion is difficult to fit in the rarest of
 rare matrix.         People's perception of crime is neither an objective
 circumstance relating to crime nor to the criminal. Perception of
 public is extraneous to conviction as also sentencing, at lest in capital
 sentencing according to the mandate of Bachan Singh and Santosh
 Kumar Bariyar; (e) capital sentencing is one such field where the
 safeguards continuously take strength from the Constitution; (f) the
 rarest of rate case comes when a convict would be a menace and
 threat to the harmonious and peaceful coexistence of the society.
 The crime may be heinous or brutal but may not be in the category
 of the rarest of rate case. There must be no reason to believe that
 the accused cannot be reformed or rehabilitated and that he is likely
 to continue criminal acts of violence as would constitute a continuing
 threat to the society; (g) life sentence is the rule and the death
 penalty is the exception. The condition of providing special reasons
 for awarding death penalty is not to be construed linguistically but it
 is to satisfy the basic features of a reasoning supporting and making
 award of death penalty unquestionable; (h) the circumstances and
 the manner of committing the crime should be such that it pricks the
 judicial conscience of the Court to the extent that the only and
 inevitable conclusion should be awarding of death penalty.



          In the case of Gurvail Singh @ Gala and another Vs. State of
 Punjab (supra), again the Supreme Court has considered the
 principles underlining imposition of death sentence. In paragraph 19
 it was held that the age definitely is a factor which cannot be




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                        64 of 69                           CONF.3.2016.new.doc


 ignored, though not determinative factor in all fact situation.
 Probability that accused person could be reformed and rehabilitated
 is also a factor to be borne in mind. To award death sentence, the
 mitigating circumstance (crime test) have to be fully satisfied and
 there should be no mitigating circumstance (criminal test) favouring
 the accused.          Even if both the tests are satisfied as against the
 accused, even then the Court has to finally apply the rarest of rare
 cases test, which depends on the perception of the society and not
 judge-centric i.e. whether the society will approve the awarding of
 death sentence to certain types of crime or not. While applying this
 test, the Court has to look into variety of factors like society's
 abhorrence, extreme indignation and antipathy to certain types of
 crimes like rape and murder of minor girls, especially intellectually
 challenged minor girls, minor girls with physical disability, old and
 infirm women with those disabilities etc. The Courts award death
 sentence        because       situation     demands        due     to    constitutional
 compulsion, reflected by the will of the people and is not judge-
 centric.



 48.      In the recent decision of Supreme Court in the case of
 Yogendra @ Jogendra Singh Vs. State of Madhya Pradesh 42, the
 Court considered imposition of capital sentence upon a person who
 was convicted for the offences under Sections 302, 326A) and
 326(B) of IPC. The case related to the conviction for the murder of
 victim by pouring acid on her. In paragraph 8 it was observed that
 question remains to be considered is whether there are special
 reasons as to why the appellant should be sentenced to death. The
 term `special reasons' undoubtedly means reasons that are one of a

 4 2        Criminal Appeal Nos.84-85/2009 decided on 17-1-2019




::: Uploaded on - 12/06/2019                             ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  65 of 69                        CONF.3.2016.new.doc


 special kind and not general reason. In the present case, there is one
 factor which might warrant imposition of death sentence, as
 vehemently urged by the State. That reason is that the appellant
 committed the crime when he was out on bail in another case where
 he has been convicted for murder. In paragraph 9 it was observed
 that the question related to the appellant being disappointment in his
 relation with the deceased who he believed to have been deserted
 him. The circumstance of the case and particularly the choice of acid
 do not disclose a cold blooded plan to murder the deceased. The
 Court took into consideration the observations in Bachan Singh case
 and Macchi Singh case and observed that there is no particular
 depravity or brutality in the acts of appellant that warrants a
 classification of this case as rarest of the rate.



 49.      In Bachan Singh Vs. State of Punjab (supra), which is a
 guiding judicial pronouncement for considering the imposition of
 capital punishment and which has been followed in various
 decisions, the Supreme Court in paragraph no.163 has observed as
 follows :

          "163. Another proposition, the application of which, to
          an extent is affected by the legislative changes, is No.
          (v). In portion (a) of that proposition, it is said that
          circumstances impinging on the nature and
          circumstances of the crime can be brought on record
          before the pre-conviction stage. In portion (b), it is
          emphasised that while making choice of the sentence
          under Section 302, Penal Code, the Court is principally
          concerned with the circumstances connected with the
          particular crime under inquiry. Now, Section 235(2)
          provides for a bifurcated trial and specifically gives the
          accused person a right of pre-sentence bearing, at which
          stage, he can bring on record material or evidence,
          which may not be strictly relevant to or connected with




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                    66 of 69                    CONF.3.2016.new.doc


          the particular crime under inquiry, but nevertheless,
          have consistently with the policy underlined in Section
          354(3), a hearing on the choice of sentence. The
          present legislative policy discernible from Section
          235(2) read with Section 354(3) is that in fixing the
          degree of punishment or making the choice of sentence
          for various offences, including one under Section 302,
          Penal Code, the Court should not confine its
          consideration "principally" or merely to the
          circumstances connected with the particular crime, but
          also give due consideration to the circumstances of the
          criminal.


 In paragraph 206, the Court has laid down mitigating circumstance
 for imposing death penalty, which are as follows :


          "206.            ...   ...     ...


          Mitigating circumstances : In the exercise of its
          discretion in the above cases, the Court shall take into
          account the following circumstances :


          (1) That the offence was committed under the
          influence of extreme mental or emotional disturbance;


          (2) The age of the accused. If the accused is young or
          old, he shall not be sentenced to death;


          (3) The probability that the accused would not
          commit criminal acts of violence as would constitute a
          continuing threat to society;


          (4) The probability that the accused can be reformed
          and rehabilitated. The State shall by evidence prove
          that the accused does not satisfy the conditions (3) and
          (4) above;




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  67 of 69                        CONF.3.2016.new.doc


          (5) That in the facts and circumstances of the case the
          accused believed that he was morally justified in
          committing the offence;


          (6) That the accused acted under the duress or
          domination of another person;


          (7) That the condition of the accused showed that he
          was mentally defective and that the said defect impaired
          his capacity to appreciate the criminality of his conduct."


 In paragraph 207 it was observed that these are undoubtedly
 relevant circumstances and must be given great weight in
 determination of sentence. Some of these factors like extreme youth
 can instead be of compelling importance. In several States of India,
 there are in force special enactments, according to which a child,
 that is a person who at the date of murder was less than 16 years of
 age, cannot be tried, convicted and sentenced to death or
 imprisonment for life for murder, not dealt with according to the
 same criminal procedure as an adult. The special acts provide for a
 reformatory procedure for such juvenile offenders or children. There
 are numerous other circumstances justifying the passing of the
 lighter sentence, as there are countervailing circumstances of
 aggravation. Similar view was expressed in the case of Channulal Vs.
 State of Chattisgarh (supra) (Criminal Appeal No.1482-1483/2018),
 Sangeet and another Vs. State of Haryana (2013)2-SCC-452, Ajay
 Pandit Vs. State of Maharashtra (2012)8-SCC-43.



 50.      The Trial Court relied on collective conscience to hold that the
 appellant deserves death penalty. The Trial Court has also relied on
 the crime test to hold that the case is rarest of rare while ignoring the




::: Uploaded on - 12/06/2019                    ::: Downloaded on - 13/06/2019 03:57:28 :::
                                  68 of 69                      CONF.3.2016.new.doc


 criminal test, as laid down in several decision referred to
 hereinabove. There was nothing to indicate that the accused was
 beyond reformation and rehabilitation, as mandated in the case of
 Bachan Singh and other cases. The mitigating circumstance that the
 accused was of young age at the time of commission of offence, was
 ignored by the Trial Court.            In the circumstances, although
 conviction of the accused can be confirmed, the death sentence will
 have to be commuted to imprisonment for life.



 51.      Considering the mitigating circumstances while awarding
 death penalty, as enunciated in the case of Bachan Singh (supra),
 which included whether the offence was committed under the
 influence of extreme mental or emotional disturbance, the age of
 accused; if the accused is young or old, he shall not be sentenced to
 death, the probability that the accused would not commit criminal
 acts of violence as would constitute a continuing threat to society,
 the probability that the accused can be reformed and rehabilitated,
 re to be considered. In the present case, the Trial Court has not
 applied its mind to the aforesaid factors. The accused was young boy
 aged about 23 years.          There is no past criminal record.             The
 mitigating circumstances reflected as referred to in the aforesaid
 decision, were not considered in proper perspective by the Trial
 Court. Taking into consideration over all circumstances, we do not
 find that present case can be termed as "rarest of the rare" case and
 hence the appellant do not deserve death penalty.                Hence, the
 sentence of death penalty is required to be set aside while confirming
 the conviction.




::: Uploaded on - 12/06/2019                  ::: Downloaded on - 13/06/2019 03:57:28 :::
                                 69 of 69                        CONF.3.2016.new.doc




 52.      Accordingly, we pass following order :



                                  ORDER

(a) Criminal Appeal No.139 of 2017 is partly allowed;

(b) The sentence of conviction for the offences under Section 302 of IPC and u/s. 326(B) of IPC imposed by Additional Sessions Judge, City Civil and Sessions Court, Greater Mumbai, in Sessions Case No.311 of 2014, dated 8th September 2016 is confirmed;

(c) The impugned judgment and order passed by learned Additional Sessions Judge, City Civil and Sessions Court, Greater Mumbai, in Sessions Case No.311 of 2014, dated 8 th September 2016, is modified by setting aside the sentence of death penalty awarded for conviction u/s 302 of IPC and commuted to sentence of imprisonment for life;

(d) Criminal Appeal No.139 of 2017 and Criminal Confirmation Case No.3 of 2016 are disposed off.

(PRAKASH D. NAIK, J.) (B.P.DHARMADHIKARI, J.) MST ::: Uploaded on - 12/06/2019 ::: Downloaded on - 13/06/2019 03:57:28 :::