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 30, Cited by 1]

Allahabad High Court

Jaikam And Anr. vs State Of U.P. on 18 May, 2018

Bench: Amreshwar Pratap Sahi, Rajeev Misra





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


 
AFR
 
RESERVED ON 09.03.2018
 
DELIVERED ON 18.05.2018
 
REFERENCE NO.01 OF 2016
 
Case :- CAPITAL CASES No. - 602 of 2016
 
Appellant :- Jaikam And Anr.
 
Respondent :- State Of U.P.
 
Counsel for Appellant :- Mohit Singh
 
Counsel for Respondent :- G.A., Ankit Saran, C.K.Bhardwaj
 
AND
 

 
Case :- CAPITAL CASES No. - 844 of 2016
 
Appellant :- Smt. Nazra And 3 Others
 
Respondent :- State Of U.P.
 
Counsel for Appellant :- From Jail, M.C.Joshi
 
Counsel for Respondent :- A.G.A.
 
**************
 
Hon'ble Amreshwar Pratap Sahi,J.
 

Hon'ble Rajeev Misra,J.

The two appeals and the reference for confirmation of death sentences of the appellants arise out of a common judgment of the Additional Sessions Judge, Court No.7, dated 10.01.2015 in Sessions Trial No.399 of 2014, 407 of 2014, 408 of 2014 and 409 of 2014. Session Trial No.399 of 2014 relates to Case Crime No.25 of 2014 in which all the four appellants were tried for the offence under Section 302 read with Section 34 I.P.C. The other three sessions trials relate to the recovery of weapons of assault for which a separate case crime numbers were registered, namely, Case Crime No.26 of 2014, State Vs. Momin Khan, under Section 25/4 of Arms Act. Case Crime No.27 of 2014 under the same sections was registered against the Jaikam. The third Case Crime No.28 of 2014 under the same sections was registered against Sajid. All these case crimes relate to Police Station Narora, district Bulandshshar.

Since the death sentence was awarded by the trial court to all the accused appellants the same has been sent for confirmation vide Reference Letter dated 14.01.2016 that has been registered as Reference No.1 of 2016 in the High Court. All the four accused namely, Momin, his wife Smt. Nazra, Jaikam and his son Sajid filed Jail Appeals on 16.01.2016 in the High Court that has been registered as Criminal Appeal No.844 of 2016. Subsequently two of the accused, namely, Jaikam and Sajid filed another Criminal Appeal No.602 of 2016 on 05.02.2016 which was admitted by a Division Bench on 10.02.2016 and the lower court records were summoned. It appears that when the matters were listed again, Criminal Appeal No.844 of 2016 which was filed by all the four accused from jail was also admitted on 28.03.2016. Thus there are two orders admitting both the appeals, one dated 10.02.2016 and the other dated 28.03.2016.

A gruesome murder took place at about 8.30p.m. in the early night hours of 23.01.2014 in which six lives were lost namely that of Mausam Khan (aged about 85 years), his wife Asgari (aged about 80 years), his son Shaukeen Khan (aged about 55 years) along with his wife Shanno, (aged about 30 years) and their son Samad (aged about 8 years), and Muskan (aged about 15 years) the niece of Shaukeen Khan.

The first information report was lodged at about 10.00 p.m. on the same day at Police Station Narora District Bulandshahar by Ali Sher Khan, the third son of deceased Mausam Khan.

The first information report nominates Momin, the fourth son of deceased Mausam Khan, and brother of the informant, along with his wife Smt. Nazra and two others Jaikam Khan and his son Sajid as the perpetrators of the crime with knives in their hands as the weapon of assault. A dispute about running the family business of a brick klin is alleged to be the motive behind the same. The informant Ali Sher Khan and his brother-in-law Jan Mohammad were nominated as eye-witnesses of the said crime clearly stating that they were present and that they seen the offence being committed by all the four accused simultaneously. To understand the relationship of the deceased with the accused, it would be appropriate to reproduce the genealogical table which remains undisputed between the parties :

Criminal Appeal No. 844 of 2016 Sentence - Death punishment to all u/s -302/34 IPC Smt. Nazra and others vs State (from jail) Maumeen Khan, Jaikam Khan and Sajid convicted u/s 25/4 Arms Act with 3 years Reference No. - 01 of 2016 imprisonment and fine of Rs.5000 each.
Judgement / order dated 10.1.2015 Additional Sessions Judge, Court No.(7) Shakoor Khan Zafar Khan Mausam Khan(deceased) -wife- Asgari (deceased) Nasuru Khan Jaikam Khan Idreesh Yamneen Mehran Ameena Hansa Shaukeen Khan Kallu Khan Alisher Momin Khan Hazra Kallo Haseena Naniya (son) (son) (son) (son) (daughter) (daughter) (daughter) (deceased) (son) (son) (son) (daughter) (daughter) (daughter) (daughter) (accused-3) (son) (case complainant) (accused-1) P.W.-1 Sajid (son) Shanno(wife) Afroz Nazra Jaan Mohammad (accused-4) (deceased) (wife) (wife) Husband P.W.-2 (accused-2) Samad (son) (deceased) Muskan (Deceased) Shaukeen's niece Ali Sher Khan and Jan Mohammad deposed as PW-1 and PW-2. The Sub-Inspector of Police Nirottam Singh who prepared the inquest of Mausam Khan, Shanno, Samad and Muskan, was examined as PW-3. The Head Constable who transcribed the Check First Information Report deposed as PW-4. Dr. Harkesh Kumar who carried out all the six autopsy of the deceased was examined as PW-5. Dharmendra Gautam, Sub-Inspector of Police who prepared the inquest of Asgari was examined as PW-6, Dheer Singh, Sub-Inspector of Police who prepared the inquest of Shaukeen was examined as PW-7, Head Constable Sardar Singh proved the memo of arrest of the three male accused Momin, Jaikam and Sajid was examined as PW-8, the Investigating Officer Brahamesh Kumar Yadav was examined as PW-9 and the photographer who took the photographs of the scene of occurrence was examined as PW-10.

All the four accused got their statements recorded under Section 313 Cr.P.C. on 05.11.2015 whereafter the impugned judgment was delivered by the learned Additional Sessions Judge, Bulandshahar convicting all the four appellants for having committed the murder of six deceased persons under Section 302 read with Section 34 I.P.C. and awarded death sentence to all the four accused to be hanged until death. Three of the appellants, Momin, Jaikam and Sajid have been convicted and sentenced under Section 25/4 of the Arms Act as well. The sentence awarded has been referred for confirmation under Section 366(1) Cr.P.C. to this Court being Reference No.1 of 2016.

The appeals were argued on behalf of Jaikam and Sajid by Mr. V.P. Srivastava, learned Senior Counsel assisted by Sri Mohit Singh Advocate and on behalf of accused Momin and his wife Smt. Nazra by the Amicus Curiae so appointed by the Court, namely, Mr. M.C.Joshi Advocate. The State is represented by Mr. Sagir Ahmad learned A.G.A. who has opposed the appeals and has vehemently supported the impugned judgment and also death penalty awarded by the trial court.

The original records and the submissions made have all been considered by us. We have been extensively taken through the evidence by the learned counsel of either sides to substantiate their submissions. Learned counsel for the parties have also cited several decisions in support of their contentions that have been perused by us. We shall refer them in the later part of the judgment at the appropriate place.

Upon the lodging of the first information report at 10.00 p.m. on the fatal day, the investigation set into motion and according to the recovery memo which is Ext. Ka-22 the police is stated to have received information that the accused Momin, Jaikam and Sajid are waiting at the crossing of Rajghat ready to flee away, and if a prompt action is taken there is likelihood of their arrest. On receiving such information the Investigating Officer Brahmesh Kumar Yadav PW-9 along with other police personnel arrived at Rajghat crossing where he saw three persons standing at the public bus stand. The police informer identified them whereafter all the three persons were arrested at about 2.00 a.m. in the night of 24.01.2014. One of the arrested accused Momin Khan gave his parentage and address as son of Mausam Khan, resident of Pilkhana, the other named Jaikam described himself to be the son of Zafar resident of the same village and the third Sajid described himself as son of Jaikam belonging to the same place.

The recovery memo also contains a recital that on an enquiry Momin confessed of having a property dispute with his father, the deceased Mausam Khan who had established a brick klin and had handed it over to him to run the same. However, Shaukeen Khan the deceased and elder brother of Momin was later given the responsibility of running the brick klin that virtually left Momin unemployed giving rise to the problems faced by him. It is for this reason that he took the help of Jaikam and Sajid who had previous enmity with his brothers and accordingly planned the murder of the deceased. It also narrates that the deceased had been assaulted by the three accused armed with sharp edged weapons on their neck, head and face severely, along with Nazra, wife of Momin Khan and after committing the offence the weapons of assault had been thrown behind the house in the cultivated plots that can be got recovered.

The recovery memo further elaborates that the police party along with the three male accused, according to their pointing out reached the house which was the scene of occurrence where all the brothers lived together, and Momin came forward towards the middle portion of the house where his mother used to sleep from where beneath some trash he got recovered one Billhook (Daab) with a wooden handle with blood stains on it. The same is said to have been recovered at about 3.00 a.m. and was the weapon of assault used by Momin.

The recovery memo further recites that the Field Unit of the investigation team was present and the photographer was also there at the time of recovery that took place in the presence of one Khem Karan, son of Tara Singh and Billal son of Usman.

The other accused Jaikam pointed out towards the agricultural plot behind the house from where he got a knife recovered at about 3.15 a.m. and is alleged to have confessed having used the said knife for committing the offence. The photographs of the place of recovery and the finger prints were also recorded whereafter the team including the Finger Print Expert went away.

The third accused Sajid after a long search at about 3.45 a.m. in the same agricultural plot behind the house belonging to Shaukeen Khan got another sharp edged knife recovered that had a plastic handle on it. All the three knives had blood stains on them and therefore they were preserved in separate pieces of cloth that were sealed.

The recovery memo further recites that the source of electric light was available together with torches, with the aid of which the memos of recovery were prepared. It also recites that the information of search and recovery was tendered to Heena daughter of accused Momin and Hasmatima wife of Jaikam.

Smt. Nzara, the fourth accused was arrested in suspicious circumstances as alleged by the prosecution at 6.30 a.m. On 24.01.2014 while she was on her way to join the other three accused in their bid to escape.

The investigation further proceeded and on 25.01.2014 at about 2.00p.m. Sub-Inspector of Police Dharmendra Gautam who is PW-6 arrived at the residence of Mausam Khan which is the scene of occurrence and entered the portion where one of the accused Momin lived with his family. Ms. Heena the daughter of Momin in the presence of her maternal grand-father Akhlaq and maternal grant-mother Shakeela, as well as neighbours Jabbar and Kishan Chandra son of Hari Prasad as well as some other villagers, opened the door of her premises/room from which certain household items were taken out. During this exercise certain clothes were found beneath the bed of Momin Khan and the villagers identified the said clothes to be that of the assailants which they were wearing at the time of the incident. The clothes were separately identified and a blue coloured jeans with a check shirt was stated to be that of Momin, a cream coloured Kurta and a chocolate coloured printed sweater stated to be that of Jaikam was recovered, a black coloured pant and a yellow cum black coloured shirt to be that of Sajid was also identified. A light red coloured printed Salwar and Kurti was identified to have been worn by the fourth accused Smt Nazra and all the said clothes had blood stains on them. The said clothes were sealed at about 3.30 p.m. on the same day and were preserved.

On 24.01.2014 the Investigating Officer had recovered blood stained mud as well as scraps of the floor from where the dead bodies were lying inside the premises after the occurrence of the crime.

It may also be noted that the post-mortem on all the six bodies were carried out on 24.01.2014. All the post-mortem reports indicated similar nature of injuries varying from four to six in number which are incised and caused by sharp edged weapons slashing mainly the upper portion of the body from the neck to head. The injuries as noted in the post-mortem report are long enough and the cause of death is said to be shock and hemorrhage due to ante-mortem injuries. The stomach of all the deceased mentions the availability of semi digested food from 200-250 gms. each. Couple of injuries are also on the other parts of the body but the main injuries as noted above are on the head, face and the neck. The injuries on the other parts like hand and shoulders appear to be on account of the resistance or struggle that may have occurred at the time of the assault. This dastardly act led to the death of all the deceased which is further fortified by the evidence which we shall discuss later.

The clothes and the recovered material including the sharp edged weapons were all sent for forensic examination. The Forensic Expert Report dated 07.08.2015 from the laboratory at Agra mentions three knives at item nos.49, 50 and 51 on which disintegrated spots of blood were reported. The clothes of the accused which had been recovered and which are examined as item nos.52 to 59 also indicated the presence of human blood.

The same report was with regard to the clothes of the deceased and also with regard to the blood stained floor scraps that had been recovered from the scene of occurrence.

At this juncture it is relevant to refer to the three site plans that have been extensively explained to us by the learned counsel for the parties particularly learned counsel for the appellants who have attempted to point out to the discrepancies in the site plan which in their submissions are major short-falls that remain unexplained. According to the learned counsel, neither the bathroom nor the kitchen which are the alleged places of hiding of PW-1 are depicted nor the cattle-shed which is the hiding place of PW-2 has been correctly shown. The three site plans are Exhibited as Ext. Ka-51, Ext. Ka-52 and Ext. Ka-45. The first site plan dated 24.01.2014 is of the campus and premises describing the place where the dead bodies were found as also the rough description of the rooms inside the premises. The second site plan is with regard to the place of recovery of the knives on the pointing out of the accused. The third site plan is with regard to the recovery made of the weapons used and is dated 29.01.2014 prepared in the case under the Arms Act.

Sri V.P. Srivastava, learned Senior Counsel assisted by Sri Mohit Singh while advancing his submissions on behalf of Jaikam and Sajid urged that their implication is absolutely false. As is evident they belong to a family that had separated and was living separately. There was absolutely no motive established so as to implicate these two accused. He has invited the attention of the Court to the statement of PW-1 where he has categorically stated that the share of his father Mausam Khan and that of his uncle, Zafar Khan are separate and Zafar khan is already dead. The name of the sons of Zafar Khan have been mutated over their property. It has further been pointed out that the dispute with regard to the running of brick klin therefore has absolutely no concern with any motive on the part of Jaikam and Sajid that is attributed by the prosecution inter-se between the accused Momin and his brothers and their father. He has then invited the attention of the Court to the cross-examination of PW-1 Ali Sher Khan on 20.03.2015 where he has stated that it is correct that Jaikam and Sajid had no business relationship or transactions with regard to the brick klin of the family of co-accused Momin. However, in the last part of his statement on 24.03.2015 he did make a statement that there was a dispute in relation to the brick klin with Jaikam but he denied the suggestion of falsely implicating these two accused. Mr. Srivastava submitted that this part of the cross-examination and the entire statement vis-a-viz Jaikam and Sajid nowhere establishes either motive or any connection of these two accused with the dispute of brick klin being run by him in place of his brother Momin. It is further urged that the presence of PW-1 is absolutely doubtful for two strong reasons. Firstly, the claim by PW-1 of having witnessed the scene while hiding in the kitchen is not established by any corroborative evidence inasmuch as the kitchen is not depicted in the site plan nor any indication given as to from where PW-1 saw the incident. Secondly, if the assailants had arrived to wipe out the entire family, then there was no occasion to have left PW-1 alive if he claims his presence on the fatal day.

It is then stated that so far as PW-2 Jan Mohammad is concerned he was not present at all at the time of occurrence and his statement that he used to come to his in-laws to provide medicines to his mother-in-law from 70kms., away makes his presence highly improbable. His arrival on the scene is absolutely doubtful and can be best described as a chance presence. The place of his hiding and having witnessed the scene is also not established by the site plan or any other corroborative evidence. It has been pointed out by the learned counsel that in the cross-examination of PW-2 on 11.03.2015 he has admitted that Jaikam and Sajid had separate living and had separate establishment altogether from that of Mausam Khan. He has further admitted that there was no dispute with regard to the brick klin between Jaikam and Sajid and the first informant Ali Sher Khan or his brother Momin. The dispute of brick klin was only between the real brothers, namely, Kallu, Momin and PW-1 Ali Sher Khan. He also denied having any knowledge of any land being provided or offered by Jaikam to Momin for the running the brick klin. He denied any land dispute between Jaikam and Momin. He had no knowledge of any dispute with regard to mining of earth from the agricultural plot of Jaikam. He also denied having any knowledge about dues against Mausam Khan vis-a-viz Jaikam.

He however asserted that Mausam Khan had removed Momin from running the brick klin as he did not render accounts whereafter PW-1 Ali Sher Khan had started running it. Mr.Srivastava has further invited the attention of the Court to that portion of the cross-examination held on 20.03.2015 where PW-2 again asserted that there was no dispute between Mausam Khan, Jaikam and Sajid and they had no partnership in the brick klin business nor did he have any knowledge about any dispute in relation to the same.

On the strength of the aforesaid facts as occuring in the statements of PW-1 and PW-2 who are the eye-witnesses it is urged that there is total absence of motive or any connection with the alleged dispute about the brick klin ownership of these two accused and therefore they appear to have been falsely implicated. It is urged that this is a total case of false implication about which both the accused Jaikam and Sajid while answering question no.15 in their statement under Section 313 Cr.P.C. have also stated the reason for false implication.

Learned counsel for the appellants then raised the issues of recovery, the forensic report, the number of weapons that has been shown to have been recovered and sent for forensic examination and the description thereof. It has been contended that the discovery of a Billhook (Daab) nowhere matches with the first information report and the statements made, and therefore the same is a planted recovery. No such recovery has been shown atleast at the instance of one of the appellants, Smt. Nazra. The recovery of the clothes from the room of Momin is not in their presence but is alleged to be recovered from beneath the bed of the accused Momin in the presence of his daughter and his father-in-law as well as other villagers on the next day. It is alleged that no such recovery took place nor was the prosecution able to prove the said recovery. None of the persons alleged to be present at the time of the recovery were examined as witness. Learned Senior Counsel further submits that the statement of the Investigating Officer and the description of the recovery are at variance and hence the trial court committed an error in believing the said recovery of the weapons and clothes involving the appellants.

Doubting the presence of PW-1 and PW-2 learned counsel have urged that a perusal of the site plan and the statement of the Investigating Officer, who had prepared the site plan coupled with the statement of PW-1 and PW-2 nowhere establishes the place of hiding of PW-1 and in the absence of any such proof of the existence of the bathroom and the kitchen, the entire story that PW-1 saw the entire scene while hiding in the kitchen was neither credit-worthy nor was believable on the evidence adduced by the prosecution. The three site plans referred to hereinabove give different directions and placement of the existence of the rooms, and none of them indicate as to where PW-1 was hiding. This omission in the prosecution evidence could not corroborate the ocular testimony of PW-1 whose statement was only an imaginary description.

Similarly the arrival of PW-2 by chance to visit his mother-in-law for giving medicines was not substantiated by any proof. PW-2 being resident of a place 70kms. away could not have possibly arrived at the scene nor there was any occasion for him to be present when the incident took place. His place of hiding has also not been corroborated either by the site plan or by the description given by PW-2. Learned counsel has also urged that the statements given about the deceased Mausam lying on a cot is also contradicted inasmuch as at one place it is stated that he was in a sitting posture offering Namaz and at another place it is stated that he was lying down on the cot. This discrepancy therefore, also establishes that neither of these two witnesses had actually seen the real assailants assaulting any of the deceased. It is urged that the miscreants who may have participated in the said crime at that hour of night were neither identified nor any investigation was carried out inspite of the clear indications that were available with the police which would have established the identity of the actual assailants. This serious lapse in investigation including the omissions, the embellishments and the contradictions both in the oral as well as documentary testimony, could not establish the case against the appellants beyond reasonable doubt. The source of light through an electric bulb was not established nor was it shown in the site plan. In the absence of any such presence of the source of light there was no occasion for PW-1 and PW-2 to have identified the appellants. It is therefore a clear case of false implication, planted recovery and unsubstantiated evidence that makes the prosecution case extremely doubtful.

The most contentious issue that has been canvassed before us is about the recovery of the weapons of assault and their connectivity with the commission of the offence and the involvement of the accused. To understand this one has to keep in mind that if the mode of recovery is based on any information from an accused under custody of a police officer the same is governed by the provisions of Section 27 of the Indian Evidence Act, 1872 which is extracted hereinunder :

"Provided that, when any fact deposed to as discovered in consequence of any information received from a person accused of any offence in the custody of police officer, so much of such information whether it amounts to a confession or not, as relates distinctly to the fact discovered, may be proved."

The recovery memo which is prepared, as in the present case as well, narrates the sequence of the information disclosed by the accused in custody. It is in the shape of an extra judicial confession. The word "Confession" has nowhere been defined in the Criminal Procedure Code separately but is connected with Sections 162 and 164 Cr.P.C. Under the Indian Evidence Act a confession can be considered to be admissible if it is an admission of an offence in terms of Sections 24 to 30 of the Act, the exception being Section 27 extracted hereinabove.

A perusal of Section 27 of the Act would therefore indicate that if a witness during trial deposes before the Court to have made a discovery in consequence of any information received from an accused in custody of the police, so much of such information whether it is a confession or not as relates distinctly to the facts discovered may be proved against the accused. Thus the requirement is that there should be a deposition of a fact before a Court on the basis of the information received. This information has to be by an accused in the custody of a police officer. A custody means when a person is under arrest and can be possibly understood even without a formal arrest in constructive custody.

The first requirement is about the information received. It is only such part of information which can be proved which relates distinctly to the facts discovered. Thus the proof of the information is confined distinctly to the facts discovered and nothing beyond the same.

The issue as to what part of such information which is made the basis of deposition before a Court of law would be admissible under Section 27 of the Indian Evidence Act has been elaborately and empirically explained in detail by a Seven Judges Full Bench of the Lahore High Court in the case of Sukhan Vs. The Crown, 1929 I.L.R. (10) Lah. 283 (F.B.) This was further taken notice of and succinctly restated by the Privy Council in the case of Pulukuri Kottaya Vs. King Emperor, AIR 1947 PC, 67. Learned counsel for the appellants have relied on the said judgments and they have further invited the attention of the Court to the judgment in the case of State of Uttar Pradesh Vs. Deoman Upadhyaya AIR 1960 SC, 1125, Sukhvinder Singh Vs. State of Punjab, 1994 (5) SCC, 152, State (NCT of Delhi) Vs. Navjot Sandhu alias Afsan Guru, (2005) 11 SCC, 600 (Paragraph nos.121 to 144) and the judgment in the case of Amit Singh Bhikm Singh Thakur Vs. State of Maharastra 2007 (2) SCC, 310, (Paragraph nos.24 to 28). On the strength of the aforesaid judgments it is urged that on the facts of the present case the information disclosed in custody has not been proved either on its own or by any other corroborative material.

The aforesaid argument is further buttered by urging that a recovery without a statement is not admissible under Section 27 of the Act as has been held by the Apex Court in the case of Bahadul Vs. State of Orissa 1979 (4) SCC, 1262 and in State (NCT of Delhi) Vs. Navjot Sandhu alias Afsan Guru (Supra). It is further submitted that the absence of a thumb impression or a signature on disclosure statement makes the authenticity and their liability of such a disclosure doubtful as has been held by the Apex Court in the case of Jackaran Singh Vs. State of Punjab, 1995 AIR (SC), 2345.

It is then contended that even otherwise there is no confession or admission on the part of the accused so as to construe it to be an admission of an offence and for this reliance has been placed on the judgment in the case of Aghnoo Nagesia Vs. State of Bihar, AIR 1966 (SC) 119.

There is yet another argument advanced that a joint disclosure is inadmissible inasmuch as this would vitiate the veracity of such disclosure if two or more accused are together taken and their joint statement is accepted as a distinct fact relating to the discovery. In the present case there were four accused and it is at the pointing out of the three accused who were simultaneously taken into custody made statements on whose pointing out the weapons of assault are alleged to have been recovered. It is further submitted that such a joint disclosure cannot be accepted as a valid disclosure of facts to form the basis of a deposition that could be believed to have proved the fact of recovery.

The question as to whether on the facts of the present case the sentence awarded to the accused should be confirmed or not, the learned counsel has invited the attention of the Court to the decisions that have laid down the guidelines for determining as to whether the extreme penalty of capital punishment should be awarded only in the rarest of rare cases or otherwise, should be determined keeping in view the leading decision in the case of Bachan Singh Vs. State of Punjab, 1980 (2) SCC, 684. In that case the issue raised before the Apex Court was of the validity of the imposition of death sentence being awarded upon conviction under the Indian Penal Code particularly in cases of murder. The Apex Court upheld the punishment of death sentence observing that it deserves to be maintained on the Statute and also indicated the guidelines that are to be followed for awarding the extreme penalty.

The next case which elaborates on this is the judgment of the Apex Court in the case of Machhi Singh Vs. State of Punjab, 1983 (3) SCC, 470. After discussing the general principles and the guidelines in paragraph nos.31 to 37 the Apex Court recorded its conclusion in paragraph no.38 which is extracted hereinunder :

'38. In this background the guidelines indicated in Bachan Singh's case (supra) will have to be culled out and applied to the facts of each individual case where the question of imposing of death sentences arises. The following propositions emerge from Bachan Singh's case :
(i) the extreme penalty of death need not be inflicted except in gravest cases of extreme culpability;
(ii) Before opting for the death penalty the circumstances of the 'offender' also require to be taken into consideration alongwith the circumstances of the 'crime'.
(iii) Life imprisonment is the rule and death sentence is an exception. In other words death sentence must be imposed only when life imprisonment appears to be an altogether inadequate punishment having regard to the relevant circumstances of the crime, and provided, and only provided the option to impose sentence of imprisonment for life cannot be conscientiously exercised having regard to the nature and circumstances of the crime and all the relevant circumstances.
(iv) A balance-sheet of aggravating and mitigating circumstances has to be drawn up and in doing so the mitigating circumstances has to be accorded full weightage and a just balance has to be struck between the aggravating and the mitigating circumstances before the option is exercised."

On applying the aforesaid guidelines the Apex Court further in paragraph no.39 indicated the query which was to be made by a Court while proceeding to consider the imposition of the penalty which is extracted hereinunder :

"39. In order to apply these guidelines inter alia the following questions may be asked and answered :
(a) Is there something uncommon about the crime which renders sentence of imprisonment for life inadequate and calls for a death sentence ?
(b) Are the circumstances of the crime such that there is no alternative but to impose death sentence even after according maximum weightage to the mitigating circumstances which speak in favour of the offender ?"

Apart from the aforesaid two decisions, the learned counsel cited two other judgments to indicate that the Apex Court has interfered with the sentence awarded and has commuted the sentence of death to life in the decisions of Bullu Das Vs. State of Bihar, (1998) 8 SCC, 130 and Panchhi and others Vs. State of U.P. (1998) 7 SCC, 177 (Paragraph nos.16 and 17).

Learned counsel for the appellants have then cited the decision in the case of Mohd. Farooq Vs. State of Maharastra 2010 (14) SCC, 641 to urge that a life sentence would be adequate if on the facts of the present case the Court comes to the conclusion that the judgment of the trial court deserves to be upheld.

Replying to the aforesaid submissions, learned A.G.A. Mr. Sagir Ahmad contends that there is a distinction between a simultaneous disclosure and a joint disclosure and on the facts of the present case the disclosures have been made one after the other as is evident from the recovery memo itself. He has invited the attention of the Court to paragraph nos.145 to 147 of the judgment in the case of State (NCT of Delhi) Vs. Navjot Sandhu alias Afsan Guru (Supra) to substantiate the said submission. Mr. Sagir Ahmad then contends that the recovery memo which narrates the pointing out of the accused for recovery of the weapons of assault is an information tendered in custody. He further submits that this issue has been considered in the case of Ghanshyam Das Vs. State of Assam, 2006 (2) SCC (Crl.) 331. He has also invited the attention of the Court to the judgment in the case of Himachal Pradesh Administration Vs. Om Prakash, 1972 (1) SCC, 249 to urge that the disclosure of such information has to be viewed from the angle of the conduct of the accused in terms of Section 8 of the Indian Evidence Act. He has further invited the attention of the Court to the Division Bench judgment of this Court in the case of Indrajit Mallah Vs. State of U.P. 2005 (3) JIC, 298 where also it was a recovery on simultaneous disclosure and from an open place. It is therefore submitted that applying the principles even on the touch stone of the decisions cited at the bar by the learned counsel for the appellants the fact of the discovery was an information on the basis whereof the weapons were recovered from the place as described in the recovery memo and this being admissible the same stood proved on the facts of the present case. He therefore submits that since the discovery was substantiated in terms of Section 27 of the Act and is further fortified by corroborative material on record, the recovery can not be disbelieved or discarded.

On the issue of the award of extreme penalty, the contention of Mr. Sagir Ahmad is that applying the test as laid down in the case of Machhi Singh Vs. State of Punjab (Supra) there is no reason to interfere with the adequacy of the sentence.

Mr. Sagir Ahmad has then invited the attention of the Court to the three site plans and the statement of the two witnesses to contend that any omission on the part of the Investigating Officer by not specifically mentioning the room shown as the Kitchen in the site plan would not dislodge the oral testimony of PW-1 who has described his presence should be believed as there was an existing source of light. Mr. Sagir Ahmad submits that no questions were put-forth by the defence which can be worth taking note of in order to disbelieve the fact that PW-1 was present and had witnessed the scene from behind closed doors. The defence did not make any attempt even to cross-examine the Investigating Officer on this omission which may lead to the conclusion so as to doubt the presence of PW-1. The presence of PW-2 Jan Mohammad in that portion of the premises where the cattle were tied has been clearly explained by the prosecution for which Mr. Sagir Ahmad has pointed out that the site plan Ext. Ka-51, which has been proved by PW-9 the Investigating Officer, who mentions categorically in his statement the Verandah where cattle were tied and which is the place where PW-2 was hiding. This has also been shown in Ext. Ka-52 which is the other site plan and has been proved by PW-9 and the third site plan which is Ext. Ka-45 and proved by the PW-7, the Investigating Officer of recovery, also refers to the same place. He submits that the existence of a room has been shown in the two site plans Ext.Ka-52 and Ext. Ka-45. The same may not have been described specifically as a kitchen but it matches the place of hiding as described by PW-1. Thus there is no material discrepancy in the description of the place of hiding of PW-1 and PW-2 from where they could have easily witnessed the entire incident and there is no reason therefore to disbelieve their testimony on this count.

He has then urged that the forensic report categorically establishes the presence of human blood both on the weapons and the clothes that were recovered and the said forensic report clearly corroborates the prosecution story which is also substantiated by the recovery of blood stained material from the floor and other places of the house where the dead-bodes were lying scattered.

He further submits that the insistence of the learned counsel for the appellants about the number of the knives recovered and their identity is misleading inasmuch as apart from the knives, the Billhook (Daab) which was recovered is also a sharp-edged weapon that may not have been mentioned specifically as a knife but its recovery from inside the premises as indicated above clearly establishes the recovery of the same weapon that were transmitted for forensic examination and which have been described in the forensic report as knives. He submits that the forensic report is a corroborative evidence to substantiate the recovery of the weapons and therefore it can not be said that the said recovery is of planted weapons. The recovery has been made on the same day upon arrest and on the pointing out of the three accused which clearly conforms to the provisions of Section 27 of the Indian Evidence Act and is corroborated by the conduct of the accused in terms of Section 8 of the said Act.

He further submits that the recovery of clothes from the room of Momin belonging to the accused demonstrates that the said clothes were hurriedly bundled off and hidden beneath the bed of Momin from where it was recovered in the presence of his daughter and his father-in-law. These clothes also bore blood stains that have been certified to be human blood in the forensic report. It is therefore urged that the entire cumulative effect of all these facts leaves no room of doubt that the crime had been committed on the date, at the time and at the place as mentioned in the first information report which has been proved by the prosecution. The recovery coupled with the oral testimony of PW-1 and PW-2 which is unimpeachable clearly establishes the involvement of all the accused. The corroborative evidence as brought on record could not be successfully rebutted by the defence nor any other evidence was led to contradict the same. The statements Section 313 Cr.P.C. of all the accused further fortifies the case of the prosecution and so far as actual occurrence is concerned the same could not be demolished.

In the above background and the gruesome nature of the crime the learned A.G.A. submits that the reference deserves to be confirmed and the judgment of the trial court deserves to be upheld.

We have considered the submissions raised and from a perusal of the entire evidence on record and the findings recorded by the trial court we are convinced that the date, time and place of incident stands established. There is a prompt first information report. The post-mortem report of all the six deceased gives the duration of the injuries caused which matches with the timing of the incident. Given the usual variations in this regard there is no doubt that all the deceased were done to death at the same time on the nominated date. The recovery of the dead-bodies from the same place on the date when the first information report was lodged leaves no room for doubt about the incident having taken place. No evidence to the contrary has been led to question the aforesaid factors by the defence. To the contrary the statement under Section 313 Cr.P.C. of the appellant, Smt. Nazra while answering question no.15 is worth noticing.

The statement of her husband, Momin Khan under Section 313 Cr.P.C. while answering question no.15 is equally important where while countering the allegations against informant Ali Sher the said accused has categorically stated that he saw the informant Ali Sher having murdered the deceased Muskan, and when he tried to save her he also received injuries on his hand. This is stated in answer to question no.15 in the statement under Section 313 Cr.P.C. We are pointing out the statement of Section 313 Cr.P.C. only for the purpose of a circumstance that can be looked into, not as a substantive piece of evidence, but for ascertaining the happening of the incident. Thus the cumulative effect of what has been stated above establishes that there is no doubt about the incident having taken place at the date, time and place the occurrence whereof has been established by the prosecution beyond doubt.

The three accused Momin, Jaikam and Sajid according to the memo of arrest which has been exhibited, were found standing at the Rajghat crossing by the police, who during the course of investigation had been tipped off that the three accused are planning to flee away, and if, prompt action is taken they might be arrested. These three accused were arrested at 2:00 am on 24th January, 2014 which is the same night as that of the incident. The said exhibited document recites that B.K. Yadav, the Station House Officer accompanied by other police personnel arrested the three accused, whereupon Momin made a self confession of having committed the offence along with the other accused with sharp edged weapons described as knives. On their pointing out, the weapons are stated to have been recovered. The recovery memo recites that the recovery was made at the pointing out of all the three accused separately, one after the other. On the pointing out of Momin a sharp edged Billhook (Daab) was recovered from below the stair case near the room of the deceased Asgari, the photograph whereof and the finger prints of the said accused were taken in the presence of two independent witnesses Khemkaran and Bilaal. Closely following the same was the recovery at 3:15 am of one knife on the pointing out of the accused Jaikam from the agricultural plot behind the house. His finger prints and photograph of the recovered items were also taken. After some time at about 3:45 pm another knife was recovered from behind the house from an agricultural field on the pointing out of the third accused Sajid.

Mr. V.P. Srivastava, the learned Senior Counsel submits that the recovery memo recites that when the Investigating Officer made a query from all three, then it was Momin alone who gave the statement on behalf of all three accused about having assaulted the deceased with sharp edged weapons. It is urged that there being no statement of Jaikam and Sajid, the disclosure by one person jointly on behalf of all three is inadmissible. This contention of Mr. V.P. Srivastava cannot be accepted, keeping in view the recital contained in the recovery memo where Momin is said to have given his statement, but when all the three proceeded together, then all three are alleged to have tendered the information about the weapons having been hidden and thrown at the places from where they were recovered. To be precise, the narration in the recovery memo is to the effect - "मुल्जिमों के बताए अनुसार" (according to the information tendered by all the accused).

Thus the information tendered was not only by Momin alone whose recital has come first. The concerned Police Officer has clearly narrated that it was according to the information given by all the accused which obviously is separate information followed by a separate pointing out and a recovery one after the other that has been narrated in the recovery memo. This is corroborated by the statement of the Station House Officer B.K. Yadav PW-9 who has categorically stated this fact before the Court which deposition corroborates the recovery memo. The original recovery memo has been marked as Exhibit Ka-49 and its copy is Ka-22. On the issue of recovery, the cross examination of the Station House Officer on 20th August, 2015 categorically records the same timing of arrest as shown in the arrest cum recovery memo and also of the recovery of the three weapons. There is no further cross examination on this, and any suggestion about the planting of recovery with blood stains has been denied by the said witness. The recovery of the three sharp edged weapons, is therefore, clearly established by the statement of PW-9 which stands corroborated by the recovery memo as Exhibit Ka-49. Apart from this the Investigating Officer of the recovery Dheer Singh PW-7 has by his statement corroborated the same. The photographer Surendra Kumar PW-10 has further substantiated and proved the photographs taken by him of the weapons at the time of recovery with blood stains on them. The forensic report corroborates the three sharp edged weapons recovered and described as knives. Much capital was sought to made out of the description of the weapon being knives and one of them being a "Daab". The argument is that neither the forensic report nor the recital in the FIR is of "Daab" which is a different weapon than that as compared to a knife. Suffice it to say that "Daab" is also a sharp edged weapon that can cause the same nature of injuries as found on the deceased. This therefore does not demolish the case of the prosecution. The recovery is in tune with the provisions of Section 27 which is on the basis of information tendered by the accused in custody. The deposition of the witnesses therefore is clearly admissible which proves the information collected. The decisions cited at the Bar support this conclusion.

There is no recovery of weapon either from or pointing out of Smt. Nazra. This fact is admitted by SI Dheer Singh PW-7 who is the Investigating Officer of the recovery. Even though the first information report was lodged but she was neither charge-sheeted nor tried for any offence under the Arms Act.

The other corroborating material with regard to recovery is that the recovery of the clothes of the accused was made on 25th January, 2014 between 2:00 pm to 3:30 pm and the recovery memo is Exhibit Ka-34. This recovery was made by S.I. Dharmendra Gautam who has deposed as PW-6. The recovery memo recites that the door of the room of Momin was opened with a key provided by Km. Hina, the daughter of accused Momin and Nazra, in the presence of her maternal grand father Akhlaq and the maternal grand mother, Shakeela. The said recovery of the clothes from beneath the bed of Momin is also stated to be witnessed by a neighbour Jabbar, a villager Kishan Chand and other villagers. None of them have been produced as witnesses. We may further observe that no challenge was made by the defence suggesting that the clothes can not or do not belong to the accused person on account of their shape, and size or otherwise. The recovered clothes were also sent for forensic examination as they were allegedly identified by these persons to be the blood stained clothes that had been worn by the accused at the time of the commission of offence. The said clothes on forensic examination have been proved to be stained with human blood. The trial court has arrived at the finding that it is quite possible that all the assailants changed their clothes and hid them in the said room whereafter they departed from the scene. Dharmendra Gautam PW-6 proved the recovery of the said clothes in his deposition before the Court and identified it as the clothes stated to have been worn by the accused. He was also cross examined but he denied all the suggestions of the recovery being fake. It is thus evident that the forensic report and the statement report of PW-6 is a further link to establish the involvement of the accused-appellants in the commission of offence.

The forensic report therefore corroborates the recovery of the weapons and the recovery of the clothes as relating to the same crime and commission of the offence by the accused. There is only one clarification which deserve to be noted, namely, that there is no such recovery relatable to the accused Smt Nazra of a weapon but her clothes are alleged to have been recovered. It may be clarified that none of the independent witnesses to this recovery as mentioned in Ext Ka 34 were produced or examined.

The post mortem was carried out on 24th January, 2014 between 1:30 pm and 4:20 pm on all the six bodies of the deceased. Their injuries and the cause of death as well as the duration have all been effectively proved by the deposition of Dr. Harkesh Kumar who carried out the post mortem of all the bodies. He deposed as PW-5 and his deposition in no way could be diluted in the cross examination. To the contrary, he has categorically explained the incised wounds having been caused by sharp edged weapons. He has also categorically stated that the presence of rigor mortis was possible keeping in view the timing of the incident and the death of the deceased. We are fully satisfied that the post mortem report had been effectively proved and has been rightly believed by the trial court. The cause of death of all the deceased was on account of the injuries sustained by them on humerus assault by sharp edge weapons. The recovered weapons are sharp edged weapon as indicated above and have also been proved by corroborative evidence to be the same weapons that had been recovered. There is, therefore, no doubt about the description of the injuries and contents of the post mortem report.

We now proceed to consider the main argument advanced about the presence and participation of the accused on which a doubt is sought to be cast, firstly, on the ground of non availability of the source of light and its description omitted in the site plan. We find from the deposition of PW-1 and PW-2, both that the source of light being available through an electrical fitting has been stated by both the witnesses. The presence of an inverter based source of light has also been stated even though there is a variance in the statement of PW-2 about the inverter being installed on the first floor. The main thrust in the argument of the learned counsel for the appellant is that the site plan nowhere indicates any source of light nor this aspect has been proved by any other corroborative material. In this regard, it would be appropriate to refer to the statement of PW-1 and PW-2 who are the eye witnesses and that of PW-9 Investigating Officer as well as PW-10 Surendra Kumar, the photographer who took the photographs of the entire scene of the crime. A discrepancy in the preparation of the site plan by not exactly indicating the place where the bulb was fitted does not dislodge the prosecution story of the presence of the source of light. The presence of the source of light even after the arrival of the police does establish that the premises had electrical fittings and the main courtyard where five of the dead bodies were found was an area where the source of light was available. In the aforesaid circumstances, merely because the source of light has not been mentioned in the site plan does not in any way dilute the ocular testimony of PW-1 and PW-2 on that score.

The presence of PW-1 is being doubted by the defence on the ground that he described the hiding place as a Kitchen which has nowhere been established either through the site plan or through the statement. The non description of the exact nature of the Kitchen will not be sufficient to disbelieve the presence of PW-1 who is an inmate of the house and is also one of the sons of the deceased Mausam Khan and resides in the same premises. There is nothing on record, to otherwise demonstrate that PW-1 was not in his house when the incident occurred. The timing of the incident is such that people are usually half awake. The statement indicates that PW-1 had gone to the Kitchen to consume a glass of milk. Be that as it may the fatal night was that in the month of January during winters. There is no reason to assume that PW-1 would have left his premises at that hour of a chilling winter night. His presence inside the house would be therefore a normal presumption in the natural course of conduct.

There is however an interesting argument that had been advanced, namely, if PW-1 was hiding inside the Kitchen and was witnessing the alleged commission of the offence, he could not have witnessed the alleged commission of the offence either on the first floor of the house or inside the room where Sanno, Asgari & Samad are said to have been murdered. This argument had also been advanced in relation to PW-2 who stated that he was hiding in the verandah where cattle were tied. If this argument is tested, then in that event, Mausam Khan was murdered in the verandah on his cot which was within a close sight of both the witnesses as discussed by the trial Court. This is also borne out from the evidence. Similarly, the assault on Muskan was also at the same place in the same area. Similarly when Asgari and Samad came out, the assault has been made on them, when they went inside their room where they were found murdered. The fifth assault was on Shaukeen Khan who upon hearing the hue and cry has descended from the first floor and his body was also found in the same area. The places where these bodies were found was within the slight distance of the hiding place of PW-1 and PW-2 from where they could have sighted the occurrence. However if the body of Asgari and Samad were found inside the room, the entry of all the accused and having assaulted them cannot be doubted as the last assault was made on Smt Sanno who was coming down stairs but she was chased and murdered on the first floor. The movement of the accused was therefore within the sight from the place of the hiding of these two witnesses. The place of hiding of PW-2 has been shown in the site plan, namely, the cattle shed. Even fleeing away of the accused is said to have been witnessed by these two persons through the back gate. Thus, even if, it is assumed that PW-1 and PW-2 could only see the assault on three of them, namely, Mausam, Muskan and Shaukeen, then there is no reason as to why an inference can not be logically drawn that these very persons had assaulted the other three deceased. The sequence of events and the conduct of the accused can be clearly inferred with the aid of Section 6 of the Indian Evidence Act. There is no explanation by the defence on this score. We, therefore, entirely agree with the trial Court that this argument advanced has no legs to stand. The involvement of the accused in assaulting all the deceased and then murdering them mercilessly is clearly established.

It has been urged that in order to prove the recovery of the clothes, no independent witness was produced. It is correct that the prosecution only produced the formal witness to prove the recovery, but on the other hand the disclosure of this fact about the room having been opened by the keys provided by Hina, the daughter of accused Momin was not rebutted by the defence which could have been done by producing Hina in order to deny any such recovery.

There is one aspect of recovery in relation to the accused Smt Nazra which deserves mention in the light of evidence of PW-7 who is the Investigating Officer relating to the recovery of weapons. No recovery was made either from Smt Nazra or on her pointing out. According to the learned counsel for the appellant, in the absence of any such recovery of any weapon there was nothing to connect Smt Nazra with the actual assault having been made. This doubt is sought to be substantiated by the fact that the alleged recovery of the clothes is not a valid identification of the clothes.

There is yet another dimension which deserves mention namely, with the multiple nature of injuries and six persons being slaughtered simultaneously, the same cannot be an act of a single assailant. The presence, therefore, of the three assailants Momin, Jaikam and Sajid cannot be ruled out as there is no doubt that such nature of assault in the natural course of things would be carried out by more than one person.

The question of motive in relation to Jaikam and Sajid may not be immediate and they being a separate family may be correct. This however by itself may not be sufficient to dilute the connection of Sajid and Jaikam with Momin. However on this count, we find that the trial court has raised a presumption about jealousy amongst the families on account of Mausam Khan having developed his business and augmented his earnings through a brick klin. This part of the discussion of the trial court does not find sufficient corroboration from the evidence on record, and therefore, the motive appears to be remote and not a very strong motive. This, however, does not mean to say that there was no connection with Jaikam and Sajid with Momin who did appear to be on friendly terms and this fact is reflected from the statement of the witnesses particularly, PW-1 and PW-2, where they have indicated an attitude of vengeance being present for certain reasons. Thus even though a strong motive may not have been established and the reasonings of the trial court may be a little stretched, yet the same would not wipe out their presence particularly when the ocular testimony to establish their presence when the offence was committed.

To gather intention, at times one has to attempt travelling into the mind of the accused but to gather concrete facts the investigation has to cross real bridges and the evidence proved in a trial can then form the basis of any opinion to be formed by the court. If this process is not complete, then without evidence and proof of facts, the court cannot convict on the basis of a spun imagination. There is a distinction between possibility and probability.

The stand taken by the accused Smt. Nazra appears to be that of complete innocence and she appears to be shifting the blame, in the like manner of the other co-accused, that it was the complainant Ali Sher along with his accomplices named in the statement under Section 313 Cr.P.C. who were the real perpetrators. This she substantiates by alleging that when the assailants overpowered the deceased and started slaughtering them, then she was exhorted by her husband to hide herself with the children or else they would also receive the same fate.

On the one hand if that suggestion is accepted, then too the presence of her husband and herself with the children is to be believed but on the other hand in the presence of her six children, would she have actually participated in the assault, or would she have not immediately removed her children to a better place of hiding ? What could have been the natural course of conduct of her three daughters and three sons at that time ?

The eye-witnesses have not spared Nazra in their testimony but they remain conspicuously silent about the presence of the children. It is quite possible, and also probable that she may have removed herself and her children inside her room or to her parents place, which is one of the probabilities discussed by the trial court. This probable course of conduct has however been construed by the trial court to be a possible planned move after the commission of the offence by Smt.Nazra. There is however no evidence to that effect. Thus in the absence of any possible clue, the only inference on weighing probabilities is that the children of Momin and Nazra who are six in number may not have witnessed the crime or were hiding sheltered by their mother. The presence of Km. Heena the daugher of accused Momin and Nazra, and that of Smt. Hasamtima wife of accused Jaikam, is reflected in the recovery memo of the weapons that took place between 2.00 a.m. to 3.45 a.m. of the same night on 24.01.2014, who are alleged to have been informed about the recovery in the presence of the three accused, except Nazra who is stated to have been arrested at 6.40 a.m. later-on. Thus the said recovery memo, exhibited as Ka-49 and its' copy Ka-22 make this disclosure which is after about six hours of the incident. It is quite possible that Smt. Nazra, who claims that she had gone to the police station after the incident with her children may have sent her daughters to enquire about the arrest of her husband.

There is therefore a probability in the story of Smt. Nazra of having rushed to the police station which may have been either a pretext of her bonafide innocence or an immediate move to ensure the protection of her six children from any entanglement in the episode. There is a total abandonment of an obvious line of investigation and enquiry, even by the trial court in its judgment, about the presence of the children in the company of their mother. Neither the court put any question to any of the eye-witnesses nor have the eye-witnesses made any statement on this count. This total silence therefore rises a doubt about the actual participation of Smt. Nazra in the assault as described by PW-1 and PW-2. As noted above there was no recovery of any weapon from Smt. Nazra, even though the first information report upon her arrest did proceed under the Arms Act as well, but she was not charge-sheeted on that score. The arrest of Smt. Nazra has been shown from a public place in the morning at about 6.40 am where as Smt. Nazra claims to be present at the police station with her children. There is no independent witness of her arrest. On cross-examination, PW-9 the investigating officer has stated that he does not remember as to whether Smt. Nazra was at the police station with her children or not. He however denies her arrest at the police station. PW-2 in his cross-examination on 20.03.2015 has stated that when he went to the police station for lodging of the first information report, then Momin, Jaikab, Sajid and Nazra were all present at the police station. This testimony of PW-2 corroborates his presence at the police station with PW-1 informant who has admitted having gone to the police station with his brother-in-law PW-2. The story of arrest of Nazra at 6:40 am the next day morning in these circumstances as set up by the prosecution is therefore clearly doubtful. This aspect further adds to the doubts expressed above.

Fleeing away from the scene and hiding with her children therefore appears to be a natural and probable course of conduct that can be safely inferred from the facts disclosed that are a pointer to the said probability in the light of what has been gathered above from the records.

We may record in our line of logical reasoning to express our doubt as noted above with the aid of the meaning of the words possibility, preponderance and probability to support our conclusions on the involvement of Smt. Nazra. The word possibility reflects a certain degree of uncertainty, something that may or may not happen. A scientist conducts his experiments with great care, but he knows that an error is possible. Sometimes we have to choose between two possible courses of conduct, and it is possible that afterwards we may regret our choice. Between two or more possibilities, if one of them preponderates over the other, that is to say that is is superior or heavier than the others with a capacity to turn the scales of a balance, then an element of certainty sets in, and such a possibility from it's uncertain status of a mere possibility advances into a realm from "may or may not" to "may have".

Then comes probability which means likely to occur or prove true. It is something reasonably expected to happen. When the evidence upon which a statement is based is incomplete, but reasonably satisfying, it is best to qualify that statement with the word probably. It has more evidence for, than against. It out-weighs the other and is credible. In Roman Catholic theology, probabiliorism is a theory which propounds that in cases of conflicting authority, the evidence or opinionn that preponderates, or is more likely to be right should be followed. Another Roman Catholic theory, probabilism enunciates that in matters of conscience, when the authorities differ as to the right course of action, any course that is probably right may be followed, even if another has better authority. Probability of an event, therefore against possibility, is travelling the distance from "may have" to "must have".

The trial courts have immeasurable advantage of seeing and hearing the witness delivering the evidence - their demeanour - which transforms into a conclusion on assessment that outweighs other probabilities. In the instant case as observed above the trial court in its wisdom totally left out to consider the probability of Smt Nazra accompanying her children to safety at the time of the incident. This omission is a very wide gap in the prosecution story that remains unexplained the doubt whereof should go in favour of the accused. The eye witness account of PW-1 and PW-2 ought to have been tested and scrutinized on this score before believing their testimony about the actual participation of Smt Nazra. In our opinion this was such an important dimension relating to the involvement of Nazra that omission to consider and analyse the same by the trial court in the correct direction has resulted in an unsure conclusion by the trial court itself. Thus the conclusion to the contrary drawn by the trial court is based upon facts the foundation whereof is weak enough for not giving the benefit of doubt to Nazra. To this extent the prosecution cannot be said to have led such conclusive evidence to outweigh this probability to prove its case beyond reasonable doubt. We have discussed this circumstance to conclude that a wide gap in the prosecution story to the extent above impels us to reverse the conviction of Smt Nazra, the mother of six children, who were admittedly not present at the time and place occurrence.

So far as Smt. Nazra is concerned, the ocular testimony of PW-1 and PW-2 does indict her to be a participant in the assault on all the deceased. An argument was advanced before the trial court that the ocular testimony does not specify as to which of the accused and in what manner had caused which particular injury. The trial court did effectively answer the said argument by recording that when such a slaughter is taking place right in front of the eyes of the witnesses then it can not be expected from them to be counting the number of injuries and the exact seat of injury. The evidence indicates that all the deceased were assaulted on their upper part of the body including the neck and head in order to ensure that they do not survive. At this juncture the statement of Smt. Nazra, under Section 313 Cr.P.C. extracted hereinabove deserves to be noticed where she says that at the time of the occurrence of the incident her husband had cautioned her to take all her children and hide as the murderous assault by the miscreants would envelope them also, and they would loose their lives. It is quite possible that being a mother of six children Smt. Nazra may have huddled together with her children and rushed away from the scene but at the same time the commission of the offence by the three other accused clearly appears to be a calculated move.

At the same time it may be reiterated that there is no recovery of any weapons relatable to Smt. Nazra. In this background and the discussion above we find that participation of Smt. Nazra to have not been proved beyond a reasonable doubt, as against the participation of the other three accused which is supported by ocular testimony and recovery. We find the corroborative material to be short as required of the actual intensity to prove the case against Smt. Nazra beyond a reasonable doubt. To that extent, we find that the trial court has treated Smt. Nazra to be sailing in the same boat with which we do not agree for the aforesaid reasons.

Coming to the evidence of PW-1, he is the real brother of the accused, Momin. The immediate circumstance which comes to the mind of the Court is that it was PW-1 who lodged the first information report whereas the accused Momin nowhere denies his absence at the time of the occurrence except for a bald denial in his statement under Section 313 Cr.P.C. No other statement has been made nor any cross-examination by the defence was made from PW-1 or even PW-2 to indicate that the accused Momin was not present at the date, place and time when the incident took place. The defence had full opportunity to set-up any alibi or dispute the presence of Momin but to the contrary as noted above the accused Momin could have not pointed out any material so as to contradict the story of the prosecution about his presence at the time of the occurrence.

The suggestion of the defence that it was the informant with his friends who did this, goes unexplained and unsubstantiated in as much as if everybody was slaughtered, then why would the perpetrators who are alleged to be full of hatred for Momin and his family leave them untouched or would selectively choose not to harm them at all when they were available in the premises. This hypothesis of the defence therefore has no substance nor is it creditworthy. The accused Momin suggested that he had sustained an injury on his left hand while trying to save the deceased Muskan. The same was not proved nor evidence existed to substantiate the same. Yet it suggests the presence of Momin which has been otherwise proved by ocular testimony of PW-1 and Pw-2. If the perpetrators as alleged by the defence wanted to help the informant to enjoy the property exclusively with his brother Kallu, then there was no reason to leave Momin and his family members unharmed. The counter theory of the defence must fail on this as it made no effort to prove the same. This suggestion therefore rules out any such possibility or alternative probability so as to dent the prosecution version.

Having discussed the entire evidence and having considered all the submissions that have been raised by the learned counsel for the appellants and the conclusions drawn hereinabove we find that the motive for the commission of the offence as against Momin on account of his internal family dispute and business rivalry is clearly established. The parting of Momin from the family business since 2010 appears to have been simmering long enough that resulted almost in a volcanic eruption of his intentions to wipe off the entire family that was an obstruction in the enjoyment of the family property. This was an act not arising out of any sudden provocation, but was clearly calculated and premeditated to achieve an end through this dastardly method. For this he has taken the help of the other co-accused Jaikam and Sajid, but so far as Jaikam and Sajid are concerned the existence of any direct strong motive on their part does not appear to have been established. The trial court has drawn its own perception about enmity but clinching evidence in this regard is lacking. However, their participation which has been witnessed by PW-1 and PW-2 and is corroborated by the recovery of the weapons as also the clothes leaves no room for doubt that they were equal participants with Momin in the commission of the offence. Motive even otherwise gains significance only in a case of circumstantial evidence. The present is a case of direct evidence.

In the background aforesaid, we uphold the conviction of Momin, Jaikam and Sajid and grant benefit of doubt to Smt. Nazra to which extent we reverse the judgment of the trial court and acquit Smt. Nazra of the charges under Section 302 read with Section 34 I.P.C.

Coming to the severity of the sentence there is no doubt that the Momin being the real son of Mausam and the real brother of Shaukeen had intentionally and in a calculated way planned this dastardly act. He therefore deserves no sympathy and to the contrary keeping in view the guidelines as laid down by the Apex Court in the judgments relating to capital punishment, we find that the proportionately requirement in the present case is fulfilled as also seen from the point of view and the ratio of the judgment of the Apex Court in the case of Santosh Kumar Satishbhushan Bariyar Vs. State of Maharashtra, (2009) 6 SCC, 498. Applying the principles laid down therein and keeping in view the provisions of Section 354(3) of the Code of Criminal Procedure special reasons mentioned by the trial court for awarding the extreme penalty of death sentence does not deserve any interference in so far as Momin is concerned. There are no mitigating circumstances and rather all the circumstances demand that the capital sentence awarded to Momin be confirmed. The dastardly act of wiping out the entire family therefore falls within the category of "rarest of rare cases" where passing of a death sentence is of greatest concern in order to keep the faith of people alive in the law of the land. The manner in which the offence was committed and the gruesome nature in which it was executed awarding a lesser punishment to Momin would be encouraging a criminal mind and would weaken the systems' credibility. The murder is of two minors and four elderly persons who are none other than the real blood relations of the appellant Momin. He did not hesitate in taking the life of his own father, mother, brother and his wife, his nephew and his neice, and not only this no hesitation was shown in slaughtering all of them together with deadly weapons. We do not find any mitigating circumstance in the case of Momin and we accordingly uphold the death sentence awarded to him by the trial court.

Coming to the other two co-accused, Jaikam and Sajid we find that the case of the prosecution for a strong motive on the part of these two accused has not been proved however, their participation and aiding the commission of the offence have been clearly established. This is not a case of circumstantial evidence where motive may have a strong role to play. Thus the direct evidence available establishes that Jaikam and Sajid have had an equal participation in the execution of a well planned murder. It's savagery of intent and brutality of execution would not have been possible without the active help and participation of these two persons. The scale of manslaughter that reminds of medieval treachery is writ large coupled with the severity of abhorrence that the society comes to face when the apparent reason for wiping off the entire family is lust for property lined with vengeance and intense hatred.

We accordingly confirm the death sentence awarded to Jaikam and Sajid as well.

For all the reasons given hereinabove, the death sentences of Momin, Jaikam and Sajid are hereby confirmed and the judgment of the trial court to the aforesaid extent is upheld.

For the other reasons given hereinabove we acquit Smt. Nazra of the charges under Section 302/34 I.P.C. and she shall be set at liberty forthwith.

Accordingly the Capital Case No.602 of 2016 is dismissed and Capital Case No.844 of 2016 is partly allowed.

The reference is answered accordingly.

A copy of this judgment shall be despatched to the Jail Superintendent concerned where the accused are lodged.

We also record our appreciation of the assistance given by Sri M.C.Joshi, learned Amicus Curiae on behalf of the accused appellants, Momin and Smt. Nazra. We further direct the concerned officials of the High Court as well as of the Legal Service Aid Authority to pay a sum of Rs.25,000/- to Sri M.C.Joshi for having conducted this appeal.

Dt.18.05.2018 R./S.Chaurasia