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 2, Cited by 1]

Supreme Court of India

Ram Charittar & Another Etc vs State Of Uttar Pradesh Etc on 4 April, 2007

Equivalent citations: AIR 2007 SUPREME COURT 2988, 2007 (9) SCC 76, 2007 AIR SCW 5436, 2007 (5) ALL LJ 699, (2007) 2 CRILR(RAJ) 805, (2007) 37 OCR 382, 2007 (3) SCC(CRI) 332, 2007 (5) SCALE 315, 2007 ALL MR(CRI) 3575, (2007) 53 ALLINDCAS 127 (SC), 2007 (53) ALLINDCAS 127, 2007 CRILR(SC MAH GUJ) 805, (2007) 2 EASTCRIC 238, (2007) 2 CURCRIR 168, (2007) 2 ALLCRIR 2143, (2006) 3 CRIMES 236, (2006) 1 EFR 539, (2007) 5 SCALE 315, (2007) 2 MAD LJ(CRI) 677, (2007) 3 SUPREME 445, (2007) 58 ALLCRIC 386, (2008) 1 CAL LJ 52, (2007) 3 PAT LJR 214, (2007) 58 ALLINDCAS 480 (PAT), (2007) 2 CRIMES 282, (2006) 1 FAC 142, (2006) 3 MPLJ 171, 2006 FAJ 186, 2007 CRILR(SC&MP) 805, 2007 (2) ANDHLT(CRI) 122 SC, (2007) 2 ANDHLT(CRI) 122

Author: Markandey Katju

Bench: S. B. Sinha, Markandey Katju

           CASE NO.:
Appeal (crl.)  329 of 2006

PETITIONER:
Ram Charittar & another etc

RESPONDENT:
State of Uttar Pradesh	etc

DATE OF JUDGMENT: 04/04/2007

BENCH:
S. B. Sinha & Markandey Katju

JUDGMENT:

J U D G M E N T WITH CRIMINAL APPEAL NO.766 OF 2006 MARKANDEY KATJU, J.

These two connected appeals have been filed against the impugned judgment of the Allahabad High Court dated 14.12.2005 in Government Appeal No.2083 of 1981.

Heard learned counsel for the parties and perused the record. The incident in question took place on the night of 28/29th March, 1980 in village Gaayghat, Police Station Kalwari, District Basti. There were four accused in the case. The appellants Ram Charittar and Kishori Lal, who are the brothers of one Ram Chet, are two of the accused. The other co- accused were Ram Kumar son of Kishori Lal and Chandrawati wife of the appellant Ram Charittar. It is alleged that the accused killed Sushila widow of Ram Chet as well as her two young daughters Bindu and Nandini by throwing acid on them.

The trial court acquitted all the accused by its judgment dated 12.5.1981 but in appeal the High Court convicted the appellants Ram Charittar and Kishori Lal under Section 302/34 IPC, and sentenced them to life imprisonment, but gave the benefit of doubt to the other co-accused Ram Kumar and Chandrawati and thus affirmed their acquittal.

We have carefully gone through the material on record. It is alleged that the motive for killing Sushila and her children was to grab her property.

The prosecution case is that in between the eventful night at about 3 o'clock, cries and shrieks emanating from the house of Sushila attracted her neighbours  Bhagwati PW-2, Ram Din PW-3, Mangroo PW-4, Prem Narain PW-5 and several others to the scene. They saw the accused Ram Charittar, Kishori Lal, Ram Kumar and Chandrawati coming out of the house of the deceased which was near their own houses. Ram Charittar had in his hand a bottle of acid. Seeing the witnesses, Ram Charittar dropped the bottle of acid in the verandah of the deceased. The bottle was broken and the acid splashed on the floor. The witnesses succeeded in apprehending the accused Ram Charittar, Kishori Lal and Chandrawati at the spot, but Ram Kumar made good his escape. Ram Charittar applied some acid to his face and some acid fell on the face of his wife accused Chandrawati. In the meantime, Sushila came out with her younger daughter Nandini rolling on the floor and both of them died near her door. Bindu elder daughter of Sushila was also badly burnt with acid. While crying she said that 'Badka Dada' had thrown acid on them. Being badly burnt with acid she was taken to the District Hospital, where she died.

The post mortem report of the deceased shows that there are acid burn injuries on large parts of their bodies including their face, chest, neck, etc. According to the Doctor the death was due to the corrosive acid burns and shock.

Learned counsel for the appellant submitted that there were no eye witnesses to the incident. It is true that there were no eye witnesses to the incident but there were as many as four witnesses being Bhagwati PW-2, Ram Din PW-3, Mangroo PW-4, Prem Narain PW-5, who have stated in their evidence that they saw the accused coming out of the house of Sushila. The appellant Ram Charittar had an acid bottle in his hand. These witnesses and other people got hold of Ram Charittar, Kishori Lal and Chandrawati but Ram Kumar fled away.

The evidence of these four witnesses is consistent. Thus there is strong circumstantial evidence against the appellants. We see no reason to disbelieve these evidences and hence we agree with the view taken by the High Court. The medical evidence corroborates the evidence of these witnesses and there is also the dying declaration of Bindu the elder daughter of Sushila.

In the present case, there was strong motive for the accused to liquidate the deceased to grab the property. On killing them the accused became the immediate beneficiary to the estate left by the husband of deceased Sushila. No enmity with the accused could be proved by the evidence against the witnesses, and hence we agree with the High Court that some minor contradictions will not shake their testimony. Thus we dismiss the appeal of Ram Charittar and Kishori Lal.

As regards the State's appeal against the acquittal of Ram Kumar and Chandrawati, the High Court has given these accused the benefit of doubt. We see no reason to disagree with the view taken by the High Court.

Thus, there is no force in both these appeals and both are dismissed.