Rajasthan High Court - Jodhpur
Om Prakash vs State on 30 June, 2022
Bench: Sandeep Mehta, Vinod Kumar Bharwani
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Criminal Appeal No. 1009/2011
Om Prakash S/o Shri Meeka Ram by caste Nayak, R/o Gudia,
Police Station & Tehsil Nohar District Hanumangarh, Rajasthan
(presently lodged in Central Jail, Bikaner)
----Appellant
Versus
State of Rajasthan
----Respondent
For Appellant(s) : Mr. R.S. Gill
For Respondent(s) : Mr. B.R. Bishnoi, AGC
HON'BLE MR. JUSTICE SANDEEP MEHTA
HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI
JUDGMENT
Date of Pronouncement :- 30/06/2022
Judgment Reserved on :- 16/05/2022
BY THE COURT : PER HON'BLE MEHTA, J.
1. The appellant herein has been convicted and sentenced as below vide judgment dated 11.11.2011 passed by learned Addl. Sessions Judge (Fast Track), No.2, Hanumangarh Headquarter Nohar in Sessions Case No.18/10 (17/10):-
Offence Sentences Fine Sentence in lieu of
under default of payment
Section of fine
302 IPC Life Imprisonment Rs.2,000/- 6 month's Additional
RI
201 IPC 1 Year's RI Rs.1,000/- 3 Months' Additional
RI
Both the sentences were ordered to run concurrently. (Downloaded on 30/06/2022 at 08:54:54 PM)
(2 of 20) [CRLA-1009/2011]
2. He has preferred the instant appeal under Section 374(2) Cr.P.C. for assailing the impugned judgment of conviction and the sentences awarded to him by the trial court.
3. Briefly stated the facts relevant and essential for disposal of the instant appeal are noted hereinbelow:-
A telephonic information was received at the Police Station Nohar on 30.07.2010 at about 7:00 pm regarding decomposed body of an unknown person having been found in a field at the village Gudia and in pursuance thereof, a police team comprising of SI Anil Kumar and ASI Lal Singh, proceeded to the spot, where, Shri Vinod Kumar (PW.5), son of the village Sarpanch, submitted a written report (Ex.P/11) alleging inter alia that NREGA work was going on in the Khala near the field of Hukma Ram Khati. Some women had gone to the Khala for plucking ker berries and they saw a human dead body lying partially buried under the ground and promptly gave information in the village. The face of the dead person was in a skeletal form. The jaw was lying besides the body and so also were the leg bones. The victim was wearing t-shirt and pant like apparel and was about 20-25 years of age and was not identifiable. Upon receiving this report, proceedings under Section 174 Cr.P.C. were registered bearing No.42/2010 and enquiry was commenced.
4. PW.3 Sukhram lodged a written report (Ex.P/1) to the SHO Police Station Nohar on 01.08.2010 at about 6:00 PM alleging inter alia that his two brothers namely Krishan and Raghuveer had been married in the village Saktakhera. A girl named Nirma hailing from his village had been married to the brother-in-law (Sala) of (Downloaded on 30/06/2022 at 08:54:54 PM) (3 of 20) [CRLA-1009/2011] his two brothers and thus Om Prakash and brother of Nirma were in a way related to them. His brother Raghuveer left their home on 26.07.2010 at about 9:30 AM saying that he would be proceeding to his matrimonial home. On 30.07.2010, the informant heard rumours in the village that an unknown dead body had been recovered in the Rohi of Village Gudia. On this, he along with other family members proceeded to the Government Hospital, Nohar where, they saw the dead body and identified the same to be that of Raghuveer. They accepted the body and cremated the same. They were sitting in their house the next morning when PW.1 Hari Singh S/o Shri Kana Ram and PW.2 Ravi Kumar S/o Shri Sewaram came and told them that on 26.07.2010, they were doing labour jobs in the field of Mahaveer Jat. At about 10 O' Clock, they saw Raghuveer and Om Prakash passing by. So they called out Raghuveer to help them make a call. At that time, they saw Om Prakash had a Kassi over his shoulder. However, the call could not be connected on which, Raghuveer and Om Prakash proceeded towards 16 JSN bus stand. On receiving this information, the informant, along with his family members proceeded to the house of Om Prakash and asked him about Raghuveer. He resisted for some time but then broke down and confessed that on 26.07.2010, he had killed Raghuveer in a desolate area at about 11 O' Clock, dug up a trench and buried the dead body therein. They asked Om Prakash for the mobile and other articles of Raghuveer on which, he stated that he had thrown the same into the canal. Om Prakash escorted the complainant party to the 15 YSN -A canal where he had allegedly thrown these articles. On reaching the spot, Om Prakash panicked and jumped into the canal. The members of the complainant party (Downloaded on 30/06/2022 at 08:54:54 PM) (4 of 20) [CRLA-1009/2011] took him out of water and saved him. Om Prakash received injuries by jumping into the canal and thus, he was taken to and was admitted to the Government Hospital. On the basis of this report, FIR No.411/2010 (Ex.P/2) came to be registered at the Police Station Nohar for the offences punishable under Sections 302 & 201 IPC and the investigation was assigned to PW. 15 Shri Bhaglaram Meena, SHO PS Nohar. It may be stated here that the complainant claimed in the FIR that the accused had been admitted in the Government Hospital, Nohar well before lodging of the report but while preparing the arrest memo (Ex.P/30) of the accused, it was not recorded therein that he was being arrested from the hospital. The arrest memo records the fact that large number of injuries were noticeable on the body of the accused to be specific on the right knee, both hands, abdomen, chest, thighs, neck, buttocks, etc.
5. After concluding investigation, charge-sheet came to be filed against the appellant herein for the offences punishable under Sections 302 & 201 IPC. Since the offence under Section 302 IPC was exclusively triable by Court of Sessions Judge, the case was committed and then transferred to the Court of Addl. Sessions Judge (Fast Track) No.2, Hanumangarh Headquarter Nohar for trial where charges were framed against the accused appellant for these offences. He pleaded not guilty and claimed trial. The prosecution examined 15 witnesses and exhibited 36 document to prove its case. The accused, upon being questioned under Section 313 Cr.P.C. denied the prosecution allegations and claimed to have falsely implicated. Four documents were exhibited but no oral evidence was led in defence. After hearing arguments advanced (Downloaded on 30/06/2022 at 08:54:54 PM) (5 of 20) [CRLA-1009/2011] by learned Public Prosecutor and the defence counsel and appreciating the evidence available on record, learned trial court proceeded to convict and sentence as above vide judgment dated 11.11.2011 which is assailed in this appeal filed by the appellant under Section 374 (2) Cr.P.C.
6. Shri R.S. Gill, learned counsel representing the appellant, advanced the following arguments:
(i). That the entire prosecution case is based on false and fabricated circumstantial evidence.
(ii). That the evidence led by the prosecution in support of the charges is flimsy and unreliable.
(iii). That when the Mrig Report (Ex.P/29) was lodged, a clear observation was recorded therein that the dead body was not fit for identification and even its gender could not be ascertained. In these circumstances, the claim of the prosecution witnesses i.e., the informant and his relatives that they saw the dead body at the hospital and identified the same to be that of Raghuveer is absolutely unacceptable.
He submitted that if at all the prosecution was desirous of establishing the identity of the deceased, then, it was essential that DNA comparison should have been conducted.
(iv). That the theory that the witnesses PW.1 Hari Singh and PW.2 Ravi Kumar informed the complainant regarding they having seen Raghuveer and Om Prakash proceeding together on 26.07.2010 is absolutely unbelievable. The complainant mentioned in the report (Ex.P/1) that these two persons (Downloaded on 30/06/2022 at 08:54:54 PM) (6 of 20) [CRLA-1009/2011] approached him on the morning after the dead body had been cremated and thereafter, he and his family members proceeded to the house of the accused and questioned him whereupon, the accused allegedly made an extra-judicial confession. As per Shri Gill, if the witnesses Hari Singh and Ravi had informed the complainant regarding they having seen the accused and the deceased together, then in natural course of events, the complainant would have proceeded to inform the police because he was already aware regarding registration of the Mrig report. Instead of displaying the natural human conduct, the complainant claims to have gathered his family members and proceeded to the house of the accused, who was pressurized to tell the truth and the alleged extra-judicial confession was extracted by use of force.
(v). That the testimony of the so-called witnesses of last seen, PW.1 Hari Singh and PW.2 Ravi Kumar is absolutely unbelievable. Both witnesses claimed that they were working in the field of Mahaveer Garhwal on 26.07.2010. They saw Raghuveer and Om Prakash proceeding towards 16 JSN bus stand. Hari Singh randomly called Raghuveer Singh and asked him to put him through a call. He gave a slip bearing mobile number of his brother-in-law. Raghuveer tried to connect the number but could not get through. Shri Hari Singh took back the slip and thereafter Raghuveer and Om Prakash proceeded towards the bus stand. Shri Gill submitted that firstly, Hari Singh could not have had any idea that Raghuveer was having a mobile phone and thus, (Downloaded on 30/06/2022 at 08:54:54 PM) (7 of 20) [CRLA-1009/2011] there was no reason as to why he randomly called Raghuveer and asked him to put a call through to his brother-in-law. Hari Singh and Ravi Kumar were working in the field of Mahaveer Garhwal (PW.11) who was also present there. Thus, in natural course of events, Mahaveer would be the first person Hari Singh would rely upon to make the call, if at all. The Investigating Officer made no investigation whatsoever regarding the mobile number of Shri Raghuveer. None of the related witnesses including the first informant Sukhram (PW.3) disclosed the mobile number of Raghuveer either in the FIR, during investigation or in their sworn testimony.
(vi). That the theory put-forth in the statement of Ravi Kumar (PW.2) that Hari Singh ushered Raghuveer Singh from the road so as to use his mobile for calling his brother-in-law is totally unbelievable and concocted. This story has been created just to frame the accused in this case.
(vii). That the Investigating Officer Bhagla Ram (PW.15) did not prepare site map of the field of Shri Mahaveer where the two witnesses were working when they allegedly called the deceased towards themselves in a purported attempt to make the phone call. Thus, there is no evidence whatsoever on the record of the case to even prima facie show, that the field of Shri Mahaveer was so located that the way to the 16 JSN bus stand, passed adjacent thereto.
(viii).That the recoveries effected by the Investigating Officer at the instance of the accused are totally concocted. The IO (Downloaded on 30/06/2022 at 08:54:54 PM) (8 of 20) [CRLA-1009/2011] claims to have recovered a Kassi, pant and shirt at the instance of the accused and it is alleged that the pant and shirt of the accused and the pant of the deceased tested positive for presence of 'B' Group blood. Shri Gill submitted that the incident allegedly took place on 26.07.2010 whereas, the recoveries were effected on 04.08.2010. The accused was a free bird during this period and thus, there is no reason as to why, he would preserve the worthless incriminating articles so as to give an opportunity for the recovery thereof at a later stage and create evidence against himself.
7. On these submissions, Shri Gill implored the Court to accept the appeal, set aside the impugned judgment, acquit the accused of the charges and direct his release from custody.
8. Per contra, learned Public Prosecutor, opposed the submissions advanced by the appellant's counsel. He urged that neither the first informant Sukhram nor the two witnesses of last seen circumstance namely Shri Hari Singh (PW.1) and Shri Ravi Kumar (PW.2) had any animosity with the accused appellant and they had no reason whatsoever to give false evidence so as to implicate the accused falsely in this case. The testimony of Hari Singh (PW.1) and Ravi Kumar (PW.2) who have deposed about the circumstance of last seen and that of Sukhram (PW.3) and Chananram (PW.4) who have given evidence of extra-judicial confession against the appellant is absolutely unimpeachable. In addition thereto, the Investigating Officer too, did not have any ill- will against the accused. He conducted investigation in an absolutely fair manner and effected incriminating recoveries acting (Downloaded on 30/06/2022 at 08:54:54 PM) (9 of 20) [CRLA-1009/2011] in furtherance of the informations provided by the accused under Section 27 of the Evidence Act. The weapon of offence i.e., the Kassi and blood stained clothes of the accused were recovered and were sent to the FSL for serological examination. A report (Ex.P/34) was issued from the FSL establishing presence of 'B' group blood on the pant of the deceased and the pant recovered at the instance of the accused. The accused failed to offer any explanation to this gravely incriminating circumstance. As per learned Public Prosecutor, the prosecution has proved the complete chain of circumstances unequivocally establishing the guilt of the accused. Hence, he implored the Court to affirm the impugned judgment and dismiss the appeal.
9. We have given our thoughtful consideration to the submissions advanced at bar and have gone through the impugned judgment and the record.
10. We would first refer to the sequence of events in this case. 26.07.2010 Shri Raghuveer Singh left his house at around 9:30 AM saying that he was going to his in-law's place 26.07.2010 The witnesses Hari Singh and Ravi Kumar allegedly saw the accused appellant and Shri Raghuveer proceeding towards the 16 JSN bus stand 30.07.2010 Unidentified human dead body was recovered and Mrig Report (Ex.P/11) was lodged by Shri Vinod Kumar, son of the village Sarpanch.
31.07.2010 The complainant Shri Sukhram identified the body which was in a highly decomposed state with the skin, facial muscles etc. all having withered away to be that of Raghuveer. The body was handed over to Shri Sukhram, for cremation which was carried out on the same day (Downloaded on 30/06/2022 at 08:54:54 PM) (10 of 20) [CRLA-1009/2011] 01.08.2010 The witnesses Hari Singh and Ravi approached and told the informant Sukhram (PW.3) that they had seen the accused and deceased proceeding together towards the bus stand of 16 JSN on 26.07.2010. On the same day, the complainant and his family members proceeded to the house of the accused Omprakash and questioned him where he allegedly made an extra-judicial confession of having killed Shri Raghuveer. The accused was then taken to the canal where articles of Raghuveer had been thrown. He allegedly jumped therein, was taken out; got injured in the process and was admitted into the hospital.
02.08.2010 The accused was arrested vide memo Ex.P/30 04.08.2010 Recoveries of Kassi and pant & shirt of the accused were effected at the instance of accused vide memos Ex.P/12 & Ex.P/13 respectively.
11. Now, we proceed to discuss the evidence of the material prosecution witnesses:-
PW.1 Hari Singh and PW.2 Ravi Kumar are the witnesses of circumstance of last seen. Both claimed that they were working in the field of Mahaveer Garhwal/Jat who too was present in the field. The date was 26.7.2010 and the time was between 9:30 to 10:00 AM. They saw Raghuveer and Om Prakash proceeding towards Chak 16 JSN Bus Stand. Om Prakash was carrying a Kassi on his shoulder. Hari Singh ushered Raghuveer towards himself for making a phone call. Om Prakash stayed back on the road. Hari Singh gave a slip containing the phone number of his (Downloaded on 30/06/2022 at 08:54:54 PM) (11 of 20) [CRLA-1009/2011] brother-in-law to Raghuveer who tried to connect the same but could not succeed. Hari Singh took back the slip. Thereafter, Raghuveer and Om Prakash proceeded towards the bus stand. The witnesses continued to work in the field. On 30 th July, they got information regarding the dead body. On 31st July, they came to know that the body was that of Shri Raghuveer. On 1st August, they proceeded to the house of Raghuveer and shared the information regarding having seen the victim proceeding with Om Prakash on 26.07.2010. In cross-examination, Hari Singh (PW.1) stated that the police prepared a site plan of the place where they were working and took his signatures and so also of Ravi and Mahaveer on the memo. He stated that Raghuveer and Om Prakash met him on 26th of the 7th month but he could not state the year of the incident. He could not state that date or year of birth of his first child. He went to the house of Sukhram in the morning at about 7-8 and narrated as to what they had seen. In cross-examination, Shri Hari Singh was putforth with a question as to why he called Raghuveer to make the call when Mahaveer was also having a phone, to which he replied that there was no balance in Mahaveer's phone. This explanation of the witness makes his entire testimony unworthy of credence. It is absolutely unaccetable and impossible to believe that PW.11 Mahaveer who was the landholder/Jamindar and had engaged labourers to do work in his field would not be having balance in the phone and compelled by this circumstance, the labourers would have to randomly call a passerby to put through a call and that too for a non-specific reason. Shri Hari Singh (PW.1) admitted in his cross- examination that he came to know that a dead body had been found on 30th itself but he did not disclose this fact to the police. (Downloaded on 30/06/2022 at 08:54:54 PM)
(12 of 20) [CRLA-1009/2011] He was confronted with his police statement (Ex.D/1) regarding the material omission that he got a confirmation on 31 st July that the dead body was that of Raghuveer and that is why, he went to the house of Raghuveer and told his relatives the story of having lastly seen the accused and their deceased together. This material contradiction in the evidence of Hari Singh (PW.1) brings his entire testimony under a grave cloud of doubt. The most important fact, which is noticeable from the statements of the witnesses of last seen is that Hari Singh tried to use the phone of Raghuveer so as to put a call through to his brother-in-law. However, neither the relatives of Raghuveer made any reference to the mobile phone number in use of Raghuveer, nor did the IO make any effort to unravel the number which was allegedly being used by Raghuveer. Thus, the very factum of Shri Raghuveer having a mobile phone with himself becomes doubtful. In all probability, for overcoming this loophole, a story was created that the accused threw the mobile phone of Raghuveer in the canal.
12. Mahaveer (PW.11) upon being examined on oath, did not state that Hari Singh tried to put through a call by using his phone or that he was not having any balance and that is why his phone was not used for this purpose. Mahaveer also claimed to be the witness of last seen. However, there is a material omission in the FIR (Ex.P/2) that Mahaveer too had seen the accused and the deceased passing by his field.
13. Ravi Kumar upon being examined as PW.2 gave evidence almost on the same lines as Hari Singh (PW.1). However, on the aspect of mobile number which Hari Singh wanted to contact, (Downloaded on 30/06/2022 at 08:54:54 PM) (13 of 20) [CRLA-1009/2011] there is a slight contradiction in the statement of this witness wherein he stated that Hari Singh took out a diary wherein the number was scribbled. The witness stated in cross-examination that he himself had a Nokia mobile whereas Mahaveer did not have any mobile with him. Apparently thus, there are significant contradictions inter se in the statement of Ravi Kumar and Hari Singh on important aspects of their testimony.
14. The evidence of Vinod Kumar (PW.5), the witness who submitted the Mrig Report (Ex.P/11) is very important on material aspects of the evidence given by the so-called witnesses of last seen. Shri Vinod Kumar stated that he submitted the written report (Ex.P/11) on 30.07.2010. On the very day, the body was identified to be that of Raghuveer S/o Fusa Ram. After the dead body had been identified, Chanan Ram (PW.4) called him and told that Hari Singh and Ravi Kumar had seen Raghuveer and Om Prakash proceeding together on 26.07.2010. On this, the witness accompanied with 3-4 persons including Chanan Ram, Sukhram and Satpal, went to the house of Om Prakash and questioned him incessantly. He resisted for quite some time but then broke down and confessed that Raghuveer was having an indecent photo of his cousin sister which he was showing around. The photo was also shown to the accused on which, he got enraged and decided to kill Shri Raghuveer. On the fateful day, he took Raghuveer with himself and killed him by giving blows of Kassi. In cross- examination, Shri Vinod denied the suggestion that they had beaten Om Prakash to extract the confession. Apparently, going by the story of Shri Vinod Kumar, the story of last seen together became known to the material prosecution witnesses immediately (Downloaded on 30/06/2022 at 08:54:54 PM) (14 of 20) [CRLA-1009/2011] after the body was identified and the extra-judicial confession was extracted thereafter. In this background, there was no reason as to why the complainant waited and delayed filing of the report till 6:00 pm on 01.08.2010. Otherwise also, in wake of the discussion made hereinabove, we are of the firm view that the evidence of last seen together circumstance as deposed by the witnesses Hari Singh (PW.1), Ravi Kumar (PW.2) and Mahaveer (PW.11) is flimsy and unworthy of credence.
15. The reason for which, the witness Hari Singh claims to have called Raghuveer near him i.e. to use his phone for putting through a call to his brother-in-law is absolutely unconvincing and seems to have been cooked up for showing presence of Raghuveer and Om Prakash nearby the field of Mahaveer so that the circumstance of last seen together could be created. Thus, this circumstance could not be proved by the prosecution by leading convincing evidence and hence, it deserves to be discarded.
16. For proving motive, the prosecution portrayed a theory that the accused was suspecting that Raghuveer was having an indecent photo of his cousin sister in his mobile and that is why, he killed Shri Raghuveer. However, no corroborative evidence to establish this fact was collected by the Investigating Officer. Neither was any witness examined to show as to who the said cousin sister of the accused was nor did the IO make any effort to substantiate the existence of the alleged indecent photograph.
17. Chanan Ram (PW.4) stated in his evidence that he went to the house of Shri Sukhram on the evening of 26 th of the 7th month (Downloaded on 30/06/2022 at 08:54:54 PM) (15 of 20) [CRLA-1009/2011] and saw that Raghuveer's six years old daughter was crying. The witness asked Shri Sukhram and his wife Shakuntala as to the reason of the child's distress on which, they stated that Raghuveer had gone to his matrimonial home because his wife was expecting. The child Mst. A was unable to bear her father's absence and thus, she was crying. Sukhram tried to call Raghuveer but could not succeed as his phone was switched off. The witness further stated that Sukhram's daughter Sharda told that Om Prakash had taken away Raghuveer on 26 th July itself. Chanan Ram kept on making enquiries from Sukhram and Satpal as to whether they had got any clue regarding Raghuveer's whereabouts. Thereafter, the witness stated about the sequence of events which have already been narrated above. Going by the story as set out in the statement of Chanan Ram, the prosecution witnesses were already aware soon after 26.07.2010 that Raghuveer was not traceable because his mobile phone was not responding. Furthermore, Sukhram's daughter Sharda had divulged on 26th itself that Om Prakash had taken away Raghuveer with himself. That being the situation, there was no reason whatsoever as to why the relatives would wait till 01.08.2011 and not inform the police. The circumstances narrated above were sufficient to alarm the family members to approach the accused immediately after Raghuveer was not traceable if not to report the matter to the police.
18. Sukhram (PW.3), the first informant also stated that after Raghuveer went to his in-law's house, his daughter started crying and was insisting to talk to her father. However, Raghuveer's phone was not responding. On 30th, he came to know that a dead (Downloaded on 30/06/2022 at 08:54:54 PM) (16 of 20) [CRLA-1009/2011] body had been recovered in Chak 16. Chanan Ram came to his house and they tried to locate Raghuveer by calling their relatives. The body was of Raghuveer. The witness initially stated that he saw the dead body on 30th.. Then he stated that he had seen the dead body on 27th itself. In cross-examination, Shri Sukhram stated that Raghuveer's father-in-law was Ram Singh and his brother in law was Vinod. He used to talk to both these persons on phone. As Raghuveer's phone was responding as switched off, he contacted his brother-in-law and father-in-law on which they divulged that Raghuveer had not arrived to their house. Sukhram called his other relatives but drew a blank response from all places. He called his relatives on 26th itself. On 27th, he told Shri Vinod Kumar that Raghuveer was not traceable. He had supported Vinod's mother in the elections for the post of Sarpanch. The accused Om Prakash was opposing her. He was told by Satpal regarding the recovery of the dead body from the Chak 16. He did not file a report immediately thereafter. The police gave him the dead body on 31st. Still, he did not file any report at the police station. Nearby the place where the dead body was found, NREGA work was going on and about 50 laboureres used to work there from 8:00 AM to 5:00 PM. The bus ticket which was recovered from the pocket of Raghuveer was of 26 th and was for the route Rawatsar to Sangaria. The bus ticket recovered from the shirt pocket of Shri Raghuveer completely destroys the prosecution case. If at all, Raghuveer had left his house for proceeding to his matrimoial home on 26th and was murdered within an hour of having been seen together with accused Om Prakash, then he could not be carrying a bus ticket of the route Rawatsar to Sangaria dated 26 July. It is thus clear that Raghuveer must have (Downloaded on 30/06/2022 at 08:54:54 PM) (17 of 20) [CRLA-1009/2011] left his home on an earlier date, travelled in a bus from Rawatsar to Sangaria and some time thereafter he was murdered. Thus, the entire prosecution case regarding Raghuveer leaving his house on 26.07.2010 accompanied with the accused Om Prakash, is totally unbelievable.
19. The medical jurist PW.9 Dr. Jitendra Soni, who being a member of the medical board, conducted autopsy on the dead body alleged to be of Raghuveer on 31.07.2010, stated that the dead body was highly decomposed. Many parts thereof were missing and no opinion could be given regarding the cause of death. It is categorically mentioned in the Mrig Report (Ex.P/11) that the body was not fit to be identified. As per the evidence of Sukhram (PW.3), his cousin brother Satpal was present when the dead body was recovered and enquiry under Section 174 Cr.P.C. was undertaken. However, even Satpal could not identify the body. Thus, there is an imminent doubt that the dead body was that of Raghuveer.
20. The Investigating Officer Shri Bhaglaram (PW.15), SHO PS Nohar gave evidence regarding various steps of investigation viz, the informations given by the accused (Ex.P/33) under Section 27 of the Evidence Act leading to the recovery of a blood stained pant and shirt from inside a trunk in his residential premises. The IO admitted that as per the evidence of material witnesses, Raghuveer had left his house in the morning and was scheduled to return in the evening but he did not report back. (Downloaded on 30/06/2022 at 08:54:54 PM)
(18 of 20) [CRLA-1009/2011]
21. In this background, there was no reason as to why the family members did not lodge a missing person report. Clearly thus, the links in the chain of circumstantial evidence, on which the prosecution relied upon to bring home the charges are not convincing and are rather totally flimsy. These incriminating circumstances could not be proved by convincing and reliable evidence.
22. Law is well settled by a catena of precedents that in a case based purely on circumstantial evidence, the prosecution is required to prove every link in the chain of circumstances by leading clinching evidence so as to complete the chain pointing infallibly towards the guilt of the accused and incompatible with his innocence.
23. Reference in this regard may be had to to the Supreme Court judgment in the case of Shanti Devi vs. State of Rajashtan, reported in 2012 12 SCC 158 wherein it was held as below:-
"8. Having heard learned Counsel for the respective parties and having bestowed our serious consideration to the judgment impugned before us and other material papers, as it is a case of circumstantial evidence, we wish to quote the well settled principles laid down by this Court in various decisions which are to be applied in order to examine the conclusions arrived at by the Courts below while convicting the accused based on circumstantial evidence. The principles laid down in those decisions can be mentioned before finding out whether or not the conviction and sentence on the Appellant can be held to have been established as stated in the judgment of the High (Downloaded on 30/06/2022 at 08:54:54 PM) (19 of 20) [CRLA-1009/2011] Court as well as that of the learned Trial Court. The principles can be set out as under:
(i) The circumstances from which an interference of guilt is sought to be proved must be conjointly or firmly established.
(ii) The circumstances should be of a definite tendency unerringly pointing towards the guilt of the accused.
(iii) The circumstances taken cumulatively must form a chain so complete that there is no escape from the conclusion that with an all human probability, the crime was committed by the accused or none else.
(iv) The circumstances should be incapable of explanation on any reasonable hypothesis, same that of the guilt of the accused."
24. In wake of the discussion made hereinabove, we are of the opinion that the conclusions recorded by the learned trial court in the impugned judgment dated 11.11.2011 while placing reliance on the flimsy links of circumstantial evidence viz. last seen, extra- judicial confession and recoveries are baseless and unsustainable on the face of record. As a consequence, the impugned judgment dated 11.11.2011 cannot be sustained and is herby quashed. The accused appellant is acquitted of the charges. He is in custody and shall be released forthwith, if not wanted in any other case. The appeal is allowed in these terms.
25. However, keeping in view the provisions of Section 437-A Cr.P.C. the accused appellant is directed to furnish a personal bond in the sum of Rs.15,000/- and a surety bond in the like amount before the learned trial court, which shall be effective for a period of six months to the effect that in the event of filing of a special (Downloaded on 30/06/2022 at 08:54:54 PM) (20 of 20) [CRLA-1009/2011] leave petition against the present judgment on receipt of notice thereof, the appellant shall appear before the Supreme Court.
26. Record be returned to the trial court forthwith. (VINOD KUMAR BHARWANI),J (SANDEEP MEHTA),J Sudhir Asopa/-
(Downloaded on 30/06/2022 at 08:54:54 PM) Powered by TCPDF (www.tcpdf.org)