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 7, Cited by 49]

Supreme Court of India

Brijesh Mavi vs State Of Nct Of Delhi on 3 July, 2012

Equivalent citations: AIR 2012 SUPREME COURT 2657, 2012 (7) SCC 45, 2012 AIR SCW 3858, AIR 2012 SC (CRIMINAL) 1221, (2012) 116 ALLINDCAS 97 (SC), 2012 (116) ALLINDCAS 97, (2012) 4 MH LJ (CRI) 425, (2012) 4 KCCR 295, 2012 (3) SCC(CRI) 9, (2012) 3 UC 1648, 2012 (6) SCALE 132, (2012) 3 CHANDCRIC 318, (2012) 4 MAD LJ(CRI) 278, (2012) 52 OCR 784, (2012) 3 RECCRIR 681, (2012) 3 ALLCRIR 2682, (2012) 6 SCALE 132, (2012) 78 ALLCRIC 717, (2012) 3 ALLCRILR 532, (2012) 3 CRIMES 72, (2012) 2 ALD(CRL) 865

Author: Ranjan Gogoi

Bench: Ranjan Gogoi, Swatanter Kumar

           
                                                                  REPORTABLE

                        IN THE SUPREME COURT OF INDIA

                       CRIMINAL APPELATE JURISDICTION

                    CRIMINAL APPEAL Nos. 824 -825 of 2011



Brijesh Mavi                                 … Appellant

Versus

State of NCT of Delhi                        … Respondent





                            J  U  D  G  M  E  N T



RANJAN GOGOI, J



      These appeals are directed  against  the  common  judgment  and  order
dated 10.08.2009 passed by the High Court of Delhi  whereby  the  conviction
of the appellant under Sections 302 and 460 read with Section 34 of the  IPC
as well as under Section  25  of  the  Arms  Act  has  been  affirmed.   The
appellant has been sentenced to undergo rigorous imprisonment for  life  for
the offence under Section 302 read with  Section  34  IPC  whereas  for  the
offence under Section 460 read with Section 34 IPC sentence of  seven  years
rigorous imprisonment has been imposed.  Insofar as the  offence  under  the
Arms Act is concerned, the accused-appellant has been sentenced  to  undergo
rigorous imprisonment for one year.  All the   sentences have been  directed
to run concurrently.

2.    The short case of the prosecution is that  on  06.06.2001,  H.C.  Brij
Pal (PW 11), who was posted in the PCR, received  an  information  at  about
10.35 PM that firing is taking place at Savitri Nagar  near  a  sweet  shop.
Accordingly,  PW 11 alongwith other police personnel reached the said  place
and saw that a  crowd  had  gathered  near  a  STD  booth  where  blood  was
splattered and some articles were lying scattered in broken condition.   The
STD booth belonged to one Omiyo Das  Of  Malik  Communications,  who  having
been injured in the firing had already been removed to the hospital.

      The said information was passed on to the local police  station  which
was duly recorded in the Daily Diary of the Police Station  and   marked  to
SI – Sudhir Sharma,  PW  24,  who  along  with  Constable-  Bajrang  Bahadur
reached the place of occurrence.  On reaching  the  said  place  the  police
party could come to know  that  the  injured  Omiyo  Das  had  already  been
declared brought dead to the hospital.

      Further more, according to the prosecution, one Vicky  Malik   (PW  1)
was an eye witness to the occurrence.  Accordingly,  his  statement  (Ex.PW-
1/A) was recorded where he had stated that  on  06.06.2001  at  about  10.20
P.M. when he was sitting outside his STD booth  and  sweet  shop  at  J-196,
Savitri Nagar, he had noticed a white Maruti Car stopping on the other  side
of the road.  In the  statement recorded by the police,  PW  1   has  stated
that two men alighted from the vehicle and entered the STD booth  whereafter
they started firing at his maternal uncle, Omiyo Das.  According to PW 1  he
tried to intervene and in fact had brought a palta  from  his  nearby  sweet
shop but his uncle told him to run away from the place and  save  his  life.
PW 1 had further  stated  that  blood  was  oozing  out  from  the  injuries
suffered by his uncle and he ran  towards  his  house  No.86B  shouting  for
help.  According to PW 1, thereafter, the assailants fled away  and  he  had
along with his younger brother –Raj Kumar Malik –PW 3 and  another  maternal
uncle – Ravi Kumar Dass – PW 4 had removed the injured to the hospital.   In
his statement, PW 1 had categorically stated that one Satish Kumar  who  had
killed his father and who had been acquitted about a month ago in  the  case
arising from the said  incident  was  one  of  the  assailants  whereas  the
other/second assailant was about 25-26 years of age and  was  a  well  built
person.  On the basis of the aforesaid  statement  made  by  PW  1  –  Vicky
Malik, the FIR –Ex.PW-6/A was lodged  and  FIR  Case  No.  438/2006,  Police
Station Malviya Nagar (hereinafter referred to  as  the  present  case)  was
registered.  Three live cartridges cage of 0.380 bore; one  empty  cartridge
of 0.380 bore and four lead pieces of fired bullets  were  seized  from  the
place of occurrence by PW 24 – Sudhir Sharma.  The   blood  stained  baniyan
of PW 3; blood stained earth  etc.  were  also  seized  from  the  place  of
occurrence by the Investigating Team.

3.    The further case of the prosecution is that on the next day,  i.e.  on
07.06.2001, PW 9 –Dr. T.Milo had conducted the post mortem on  the  body  of
the deceased in the course of which nine ante-mortem  bullet  injuries  were
noted and four bullets had been extracted from the body  which   along  with
one  cotton underwear;    one cotton baniyan, one long pant was handed  over
to the Investigating Officer, PW 24- SI- Sudhir Sharma.  The cause of  death
was stated to be coma due to head injuries caused by a firearm.

4.    According to the  prosecution  on  16.11.2001,  the  IO-  PW  24-   SI
–Sudhir Sharma arrested accused Satish Kumar who  was  already  arrested  by
the Faridabad police in connection with FIR No.339/2004  of  Police  Station
GRP, Faridabad under Section 25  of  the  Arms  Act.   The  prosecution  has
alleged that Satish Kumar made a disclosure statement  (Ex.PW-24/D)  in  the
instant case and had also disclosed  about  the  involvement  of  two  other
persons in the offence, i.e. one Med  Singh  and  the  present  appellant  –
Brijesh.  On the basis of the said  disclosure  statement  made  by  accused
Satish, a .30” pistol along with 3(three) .30” calibre live  cartridges  was
recovered.  Thereafter, on 09.01.2002, PW 25 – SI – Sanjeev Sharma  arrested
Med Singh who was already arrested on 05.01.2002 in a  separate  case  under
the Arms Act. Three sealed parcels containing the .30” calibre  pistol  with
three 7.62mm/.30” live cartridges  recovered  at  the  instance  of  accused
Satish, the three .380” live  cartridges;  one  .380”  cartridge  cage,  two
bullets and two defused bullets recovered from the place of  occurrence  and
the four bullets recovered from the dead body in the course  of  post-mortem
examination were all sent to the Forensic Science Laboratory, Rohini,  Delhi
on 03.12.2001.   Thereafter, the report of one   Shri  KC  Varshney,  Senior
Scientific Officer, FSL, Rohini, Delhi (Ex.PW-21/A) was received  which  was
to the effect that the bullets marked as  EB-1,  EB-3   to  EB-8  (seven  in
number) had been discharged through a standard .380”  calibre  firearm.   On
these facts, the two apprehended accused Satish and Med Singh were sent  for
trial.  As the two accused persons denied the charges levelled against  them
the trial proceeded. The third accused was  neither  identified  nor  traced
out at that stage.

5.    While the trial of the case was in  progress  the  present  appellant,
Brijesh, was arrested on 12.8.2003 in connection with  another  case,  i.e.,
FIR  No.575/2003  Police  Station,  Malviya   Nagar.    According   to   the
prosecution, on interrogation, the accused appellant disclosed/admitted  his
involvement in the present case  and made a statement on the basis of  which
a .380”  calibre  revolver  was  recovered  from  the  second  floor  of  an
Apartment bearing No.F-4/64, Sector  16,  Rohini,  Delhi  alongwith  3  live
.380” calibre cartridges.  In respect of the said incident  a  separate  FIR
No.456 of 2003 under Section 25 of the Arms Act  of  Prashant  Vihar  Police
Station was registered.   It  may  be  noticed,  at  this  stage,  that  the
aforesaid recovery of the weapon was in the presence of  SI-  Satish  Kumar,
ASI – Ravinder and Head Constable – Rajiv Mohan who had  been  examined   as
PWs. 1, 2 and 3 in the case arising out of FIR No. 456/2003.   It  may  also
be noticed  that Head Constable -  Rajiv  who  was   examined  as  PW  3  in
connection with FIR No.456/2003 was again examined in the  present  case  as
PW 19.  Both the cases, i.e. the present  as  well  FIR  No.  456/2003  were
clubbed together by order of the learned Additional  District  and  Sessions
Judge dated 10.03.2005 and charges under Sections 302 and  460  of  the  IPC
read with Section 34  were  framed  against  the  accused-appellant  in  the
present case.  A separate charge under Section 25 of the Arms Act  was  also
framed against the appellant in FIR Case No. 456/2003.

      PW 1 – Vicky Malik who was already examined was recalled  for  further
examination  after  charges  were  framed  against  the  present  appellant.
While the trial of the two cases was in progress, accused  Satish  died  and
the proceedings stood abated against him.  As  many  as  25  witnesses  were
examined by the prosecution in the  present  case  and  a  large  number  of
documents were also exhibited.  Two witnesses were examined by the  defence.
 DW-1 –Vijay Gupta claimed to be owner of the  Apartment  No.F-4/64,  Sector
16, Rohini.  This witness has stated that while he had occupied  the  ground
floor of the apartment the first floor was vacant for repairs.   The  second
floor was under the occupation of a tenant, one  Rajiv  Chauhan.   According
to DW-1, no recovery was made as claimed by the police on 12.08.2003.  DW-2-
 Rajiv Chauhan, the tenant, had fully corroborated the above version  of  DW
1.  Both the  accused  persons  –  Med  Singh  and  appellant  Brijesh  were
examined under Section 313 Cr.P.C.  At the conclusion of the trial both  Med
Singh and the present appellant Brijesh were convicted for the offences  for
which they were charged.  Separate appeals were filed by  both  the  accused
before the High Court.  By the impugned judgment dated 10.08.2009 while  the
accused Med Singh was acquitted, the present appellant  has  been  convicted
of the charges framed in both the cases and sentenced  as  aforesaid  giving
rise to the present appeal.

6.    Before proceeding to notice and  examine  the  arguments  advanced  on
behalf of the appellant, the  bare  facts  proved  and  established  by  the
evidence on record which would be required to be considered may be  set  out
hereinbelow.

7.    In the initial deposition tendered in court by PW  1  –  Vicky  Malik,
the witness had categorically stated  that  the  second  assailant  who  was
accompanying accused Satish was not known to him.  After the arrest  of  the
present accused-appellant on 11.08.2003 PW 1 was recalled and examined  once
again on 21.10.2005.  On this occasion PW 1 had clearly denied that  in  his
statement to the police that he had named the  accused-appellant-Brijesh  or
that he had identified the present accused-appellant before the police.   In
fact, in his further examination PW 1 had  categorically  stated  that  “the
accused-appellant Brijesh Mavi present in court was not there  on  the  date
of incident” and further that “accused present in the court Brijesh Mavi  is
not the person who had killed my uncle.  I  have  seen  Brijesh  Mavi  first
time”.  PW 1 was not declared hostile.

8.    PW 24 – Sudhir Kumar, the IO  of  the  case,  in  his  deposition,  as
already noted,  had deposed about the recovery  of  three  live  cartridges,
one empty cartridge and 4 bullets ( all of 0.380 calibre) from the place  of
occurrence.  He has also deposed about the receipt  of  four  bullets  which
were extracted from the body of the deceased at  the  time  of  post-mortem.
According to PW 24 the cartridges and bullets recovered from the  spot  were
sealed with the initial SK whereas the bullets recovered from the dead  body
 were sealed with the seal of  Forensic Medicine AIIMS Hospital.  PW 24  has
also deposed with regard to the arrest of  accused  Satish;  the  disclosure
statement made by him and  the  recovery  of  one  pistol  of  .30”  calibre
alongwith three  live  cartridges.   In  his  cross-examination,     he  has
stated that in the course of interrogation it was  revealed  that  the  .380
calibre revolver was with the accused Satish and  the  .30”  calibre  pistol
was with accused Brijesh.

9.     From the evidence of  PW  21  –  Shri  KC  Varshney,  Sr.  Scientific
Officer and his report  Ex.PW-21/A it is evident that along  with  the  .30”
calibre pistol and  the  three  .30”  calibre  live   cartridges,  the  .380
cartridges(3 in No.), one .380 cartidge cage and the four bullets  recovered
from the spot along with the four bullets recovered from  the  body  of  the
deceased were sent for the examination and the  report  thereof  is  that  7
bullets marked as EB-1, EB-3 to EB-8 had been  fired  from  a  .380  calibre
fire arm.

10.   From the evidence of PW 25, SI-Sanjiv Sharma,  it  also  appears  that
after the recovery of the .380 calibre revolver from Apartment  No.  F-4/64,
Sector 16, Rohini, Delhi, the said revolver and  the  empty  and  live  .380
calibre cartridges  and  the  four  bullets  recovered  from  the  place  of
occurrence were sent to the CFSL, Chandigarh for examination and  “matching”
report, namely, whether the cartridges and bullets bore any relation to  the
fire arm recovered .  The report of examination (Ex. PW -20/B) submitted  by
Dr. P. Siddambary Junior Scientific Officer (Ballastics),  CFSL,  Chandigarh
(PW 20) is to the effect that the .380 revolver (bearing No. 25502)  was  in
working condition and  the  crime fired bullets marked B/1, B/3 and B/4  had
been fired through the said .38”  revolver   bearing  No.25502  and  further
that the said  bullets  could  not  have  been    fired  through  any  other
firearm.  Insofar as the live cartridges are concerned, the report of PW  20
is silent where as in regard to the cartridge cage marked  as  EC.1  by  the
Ballistic Expert the opinion was inconclusive.    From the  above,  it  will
be clear that the four bullets sent to the CFSL, Chanidgarh and examined  by
PW 20 were the bullets recovered from the place of occurrence.  The  bullets
recovered from the dead body  though  sent  to  the  FSL,  Rohini  and  were
examined by PW 21 were however not sent by  the  prosecution  to  the  CFSL,
Chandigarh and are not a part of the report  submitted  by  PW  20   in  his
report (Ex. PW-20/B)



11.   Another significant fact that has to be noticed is that in the  report
of CFSL, Chandigarh Ex. PW- 20/B  it  is  not  mentioned  that  one  of  the
bullets recovered from the place of occurrence and  marked  as  B.2  by  the
Ballistic Expert  had been fired from the revolver bearing  No.25502  though
according to both the reports,  i.e.  Ex.PW-21/A  and  Ex.PW-20/B  the  said
bullet is also a .380 calibre bullet.

12.   Shri A. Sharan, learned senior counsel for the appellant,  has  argued
that from the evidence of the sole eye witness, PW  1  Vicky  Malik,  it  is
clear and evident that he had not identified the  accused-appellant  Brijesh
to be the person accompanying the accused Satish to the STD booth where  the
firing took place.  In fact, according   to the learned counsel,  PW  1  has
categorically stated in Court that the accused-appellant   Brijesh  was  not
present at the place  of  occurrence  and  that  he  had  seen  the  accused
appellant for the first  time  in  court.   Learned  counsel  therefore  has
contended that there is no direct evidence  to  link  the  accused-appellant
with the offence  for  which  he  has  been  charged.   In  the  absence  of
identification of the accused-appellant, the conviction,  it  is  contended,
is wholly without any basis.  Shri Sharan has  further  contended  that  the
recovery of the  revolver  from  Apartment  No.F-4/64,  Sector  16,  Rohini,
Delhi,  as claimed by the prosecution, has not been  proved  in  any  manner
inasmuch as no independent witness has been  examined  to  prove  the  same.
Furthermore, DW 1 and DW 2 had clearly deposed  that  no  police  party  has
come to the apartment on 12.08.2003 and no recovery had taken place  on  the
said date.  Shri  Sharan  has  also  contended  that  the  scrutiny  of  the
evidence tendered  by the defence witnesses  would go to show that there  is
no basis for not accepting the same.

      Continuing, Shri Sharan has argued that  the  bullets  extracted  from
the body of the deceased, admittedly, had not been sent for  examination  to
the ballastic expert to prove that the same were  fired  from  revolver  No.
25502 allegedly recovered from  Apartment  No.F-4/64,  Sector  16,   Rohini,
Delhi. Therefore, according to learned counsel, even if the recovery of  the
revolver is to be assumed there is no proof  that  the  same  was  fired  to
cause the injuries resulting in the death of the deceased.  In sofar as  the
three bullets proved by Ex.PW -20/B to have been fired  from  the  recovered
weapon is concerned, Shri Sharan has argued that the same had not been  sent
for serological    examination to prove the presence of human  blood  so  as
to establish that the said bullets had entered and exited the  body  of  the
deceased.  It is also argued that the report of the CFSL Chandigarh  (Ex.PW-
20/B) read with the report of the FSL, Rohini (Ex.PW-21/A) would go to  show
that the bullet marked as Ex.B2 in the report of  CFSL,  Chandigarh  (Ex.PW-
20/B) was not fired from  the  recovered  weapon.   Yet,  according  to  the
prosecution, the same was a .380 calibre bullet recovered from the place  of
occurrence which facts open up the possibility of the use of  another   .380
revolver  in  the  incident.   No  Evidence  to  the  aforesaid  effect   is
forthcoming.  In  these  circumstances  Shri  Sharan  has  argued  that  the
conviction of  the  accused  –appellant  cannot  be  approved.  In  support,
reliance has been placed  on  the  judgment  of  this  court  in  Abdulwahab
Abdulmajid Baloch vs. State of  Gujarat  [1].   Placing  the  said  judgment
before the court Shri Sharan has contended that in the present case even  if
it is assumed that recovery of the offending weapon has been proved  by  the
prosecution the said fact is only  one  adverse   circumstance  against  the
appellant.  The same by itself, would not give rise to a complete  chain  of
events and circumstances from which the only inference that can be drawn  is
one of culpability of the accused.  Shri Sharan has also sought to draw  the
attention of the court to a recent judgment in Musheer  Khan  Alias  Badshah
Khan     and     anr.     Versus     State     of     Madhya      Pradesh[2]
    to contend that the recovery of the alleged  weapon,  even  if  assumed,
cannot reasonably lead to a conclusion which would  justify  the  conviction
of the accused-appellant.

13.   In reply Shri J.S. Attri, learned senior counsel  for  the  State  has
contended that the failure of PW 1  to  identify  the  accused-appellant  as
being present at  the  place  of  occurrence  would  not  be  fatal  to  the
prosecution case, inasmuch as  in  the  present  case  the  prosecution  has
succeeded  in  proving,  beyond  all  reasonable  doubt,  that  the   weapon
recovered at the instance of the accused-appellant  from  Apartment  No.  F-
4/64, Sector 16, Rohini, Delhi was used to fire upon the  deceased.   It  is
contended that the three bullets recovered from the  spot  have  been  fired
from the said weapon (Ex. PW 20/B).  The  said  circumstance,  according  to
the learned State counsel, clinches the issue beyond all  reasonable  doubt.
It is argued that a firm conclusion with regard to the  culpability  of  the
accused can be reasonably drawn from the aforesaid  circumstance  proved  in
the present case.

14.   The brief conspectus of facts set out above  demonstrates  that  there
is no direct evidence to  connect  the  accused-appellant  with  the  firing
incident involving the deceased.   The  only  eye-witness  examined  by  the
prosecution, namely, PW  1  has  categorically  deposed  that  the  accused-
appellant Brijesh was not present  at the place of the crime on the date  of
occurrence and, in fact, he had seen the  accused-appellant  for  the  first
time in court.  The second person accompanying the deceased  accused  Satish
to the STD booth along with the  firearm  therefore  remained  unidentified.
The prosecution, in the absence of any direct evidence, has sought to  build
up its case on the basis of circumstantial evidence.

15.   The principles  of  law  governing  proof  of  a  criminal  charge  by
circumstantial evidence  need  hardly  any  reiteration.  From  the  several
decisions of this court available on the issue the said  principles  can  be
summed up by stating that not only the prosecution must prove and  establish
the incriminating circumstance(s) against the accused beyond all  reasonable
doubt   but the said circumstance(s) must give rise to only  one  conclusion
to the exclusion of all others, namely, that it is accused and  nobody  else
who had  committed the crime. The above  principle  is  deducible  from  the
five propositions laid down by this Court in Sharad  Birdhichand  Sarda  vs.
State of Maharashtra[3] which principles have been consistenly  followed  in
Tanviben Pankajkumar Divetia vs. State of Gujarat  [4],   Vikram  Singh  vs.
State of Punjab[5],  Aftab Ahmad Anasari  vs. State  of  Uttaranchal  [6]  ,
Sanatan Naskar and anr. vs. State of West Bengal [7]  and Mohd.  Arif  alias
ASshfaq vs. State (NCT of Delhi) [8].

16.   The next question that has to  engage the attention of the  court   is
what are the circumstances that the prosecution has succeeded in proving  in
the present case and if so  proved  what  is  the  conclusion  that  can  be
reached on the proved circumstances in the light of the  principles  of  law
indicated above.

17.    The  prosecution  has  asserted  that  on  12.08.2003  the   accused-
appellant, after being arrested in connection  with  another  case  admitted
his involvement in the present case. On the basis of statement made  by  him
before SI – Satish Kumar (PW 1); ASI –  Ravinder  (PW  2)  and  Constable  –
Rajiv (PW 3) a .380 Calibre revolver was recovered from the second floor  of
Apartment No. F-4/64,  Rohini,Delhi.   The  evidence  of  PWs  1,  2  and  3
examined in connection with FIR Case No. 456/03 as well as the  evidence  of
Head Constable Rajiv (PW 3 ) in FIR Case No.456 who was examined  as  PW  19
in the present case indicates  without  doubt  or  ambiguity   the  detailed
facts in which the recovery was effected.  The  cross-examination  of  three
witnesses has not revealed  any  fact  which  would  go  in  favour  of  the
accused.  The defence witnesses, DW 1 and DW 2, examined, in our  considered
view, have not succeeded in demolishing the prosecution version inasmuch  as
DW 1 – Vijay Gupta admittedly was being interrogated in the  police  station
on the date when the recovery was made.  On the  other  hand,  DW  2  –Rajiv
Chauhan has failed to prove that he was a tenant under DW 1, in  respect  of
the second floor of the Apartment in question  at  the  relevant  time.   In
such  circumstances the court will have to proceed on  the  basis  that  the
recovery, as claimed by the  prosecution, has been proved  by  the  evidence
on record.

18.   Our  above  finding  would  render  the  conviction  of  the  accused-
appellant under Section 25 of  the  Arms  Act  wholly  justified.   However,
insofar as the charges under Section 302 and Section 460 read  with  Section
34 of the IPC is concerned, there are  certain  other  connected  facts  and
circumstances proved by the  evidence  on  record  which  will  have  to  be
weighed by  us  in  order  to  determine  the  consequence(s)  that  can  be
attributed to the accused from the recovery of the weapon in question.   The
recovery was affected after more than two years.  The incident had  occurred
on 06.06.2001 and the recovery was made on 12.08.2003.  The prosecution  has
not proved that during the intervening period the  weapon  had  not  changed
hands and the same was  consistently  possessed  by  the  accused  appellant
Brijesh. The live and fired cartridges alongwith the bullets recovered  from
the place of occurrence and also the bullets recovered from  the  dead  body
in the course of post mortem were sent to the FSL Rohini.   The  report  has
been exhibited as  Ex.PW-21/A.  The said report is  dated  28.02.2002,  i.e.
before the recovery of the .380 calibre revolver.   After  the  recovery  of
the weapon said was made, the weapon itself along with the cartridges  (live
and empty) as  well  as  the  four  bullets  recovered  from  the  place  of
occurrence was sent to the CFSL Chandigarh and is covered by the  report  of
PW 20 dated 28.11.2003 (Ex.PW-20/B).   However,  surprisingly,  the  bullets
recovered from the dead body at the time of post mortem  were  not  sent  to
the CFSL, Chandigarh.  This is evident from  the evidence of  PW  25  –  SI-
Sanjiv Sharma.  No explanation for what appears to us to be a serious  lapse
on the part of the prosecution is forthcoming.  That  apart,  in  Ex.PW-20/B
it is recorded that three out of the four bullets (recovered from the  place
of occurrence) were fired from the recovered weapon.  The said bullets  were
not sent for serological examination to establish  that  the  three  bullets
fired from the recovered weapon had entered and exited from the body of  the
deceased.  In such a situation a lingering doubt remains as to  whether  the
prosecution in the  present  case   has  succeeded  in  proving  the  charge
against the accused-appellant beyond  all  reasonable  doubt.   Furthermore,
from  Ex.PW-20/B it is evident  that  one  bullet  (marked  as  B.2  by  the
Expert) was not fired  from  the  .380  calibre  firearm  recovered  at  the
instance of the appellant.  The first report of the  FSL,  Rohini,  Delhi  –
EX.PW21/A also indicates that one bullet of .380 calibre did  not  have  any
striations of riffling marks.  The prosecution has remained  silent  on  the
aforesaid  aspect  of  the  matter,  though,  from  the  two  reports,   the
possibility of use of another fire arm of  .380  calibres  cannot  be  ruled
out.

19.   In the  above  context  the  decision  of  this  court  in  Abdulwahab
Abdulmajid Baloch vs.  State  of  Gujarat  (supra)  would  be  a  particular
significance.  Though the observations contained in  Paragraphs  37  and  38
of the judgment have to be understood to have been rendered in  the  context
of the facts of the case we find that the said observations  would  squarely
apply to  the present case.  Consequently the aforesaid two  paragraphs  may
be usefully extracted hereinbelow :

      “ 37.  Be that as it may, we feel that only because the recovery of  a
      weapon was made and the expert opined that the  bullet  found  in  the
      body of the deceased was fired from one  of  the  weapons  seized,  by
      itself cannot be the sole premise on which a  judgment  of  conviction
      under Section 302 could be recorded.  There was  no  direct  evidence.
      The accused, as noticed  hereinbefore,  was  charged  not  only  under
      Section 302 read with Section 34 of the  Penal  Code  but  also  under
      Section 302 read with  Section  120-B  thereof.   The  murder  of  the
      deceased was said to have been committed by all  the  accused  persons
      upon hatching a conspiracy.  This charge has not been proved.

      38. The learned trial Judge himself opined that  the  recovery  having
      been made after nine months, the weapon might  have  changed  in  many
      hands.  In absence of any other evidence, connecting the accused  with
      commission of crime of murder of the deceased, in our opinion,  it  is
      not possible to hold that the appellant on the basis of  such  slander
      evidence could have  been  found  guilty  for  commission  of  offence
      punishable under Section 302 of the Penal Code.”




20.   Though the above discussions would lead us to the conclusion that  the
prosecution, in  the  present  case,  has  succeeded  in  proving  a  highly
incriminating circumstance against the accused –appellant, yet,  we  do  not
consider  that it would be wholly safe to  hold  that  the  only  conclusion
that can  follow from the aforesaid proved circumstance is that the  accused
Brijesh is responsible for the death of the deceased that  had  occurred  on
06.06.2001.  We have also noticed that the  High  Court  has  convicted  the
accused-appellant under Section 302 as well as Section 460 IPC with the  aid
of Section 34.  In a situation where co-accused Satish had died  during  the
trial and the other co-accused  Med Singh had been  acquitted  by  the  High
Court, the culpability  of the present accused-appellant  with  the  aid  of
Section 34 will be open to serious doubt.  Such culpability will have to  be
determined on the basis of individual overt acts on the part of the  accused
appellant for which we do not find  any  cogent  and  reliable  material  on
record.

21.   Consequently, we hold that while the conviction  of  accused-appellant
under Section 25 of the Arms Act and the sentence imposed is justified,  the
accused-appellant is entitled to the benefit of our doubts  with  regard  to
the offences under Section 302 and Section 460 read with Section 34  of  the
IPC.  We, therefore, set aside the judgment of the  High  Court  insofar  as
the offence under Section 302 and Section 460 read with Section  34  of  the
IPC is concerned.  The conviction of the accused-appellant under Section  25
of the Arms Act and the sentence imposed is upheld.   If  the  appellant  is
presently in custody  and  he  has  undergone  the  sentence  imposed  under
Section 25 of the Arms Act he be released forthwith  unless  wanted  in  any
other case.

      The appeals are disposed of in the aforesaid terms.





                                        ……………………………..J.

                                        [SWATANTER KUMAR]







                                        ……………………………..j.

                                        [RANJAN GOGOI]




      New Delhi,

      July 3, 2012










-----------------------

[1] ( 2009) 11 SCC 625 [2] (2010) 2 SCC 748 [3] (1984) 4 SCC 116 (para 153) [4] (1997) 7 SCC 156 [5] (2010) 3 SCC 56 [6] (2010) 2 SCC 583 [7] (2010) 8 SCC 249 [8] (2011) 13 SCC 621

----------------------- 24