Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 24]

Supreme Court of India

Balwant Singh And Others vs State Of Punjab on 6 February, 2008

Equivalent citations: AIR 2008 SUPREME COURT 1243, 2008 (12) SCC 237, 2008 AIR SCW 1253, 2008 (2) AIR JHAR R 437, (2008) 1 CRILR(RAJ) 133, 2008 CRILR(SC&MP) 133, 2009 (2) SCC(CRI) 204, 2008 (2) SRJ 452, 2008 (2) CRI RJ 344, 2008 (2) SCALE 247, 2008 ALL MR(CRI) 1748, 2008 CRILR(SC MAH GUJ) 133, (2008) 63 ALLINDCAS 2 (SC), (2008) 1 CHANDCRIC 325, (2008) 1 CURCRIR 296, 2008 CHANDLR(CIV&CRI) 301, (2008) 2 SCALE 247, (2008) 2 MAD LJ(CRI) 188, (2008) 1 RECCRIR 1035, (2008) 1 SIM LC 126, (2008) 2 ALLCRIR 1702, (2008) 1 DLT(CRL) 692, (2008) 60 ALLCRIC 985, (2008) 2 ALLCRILR 146, 2008 (2) ANDHLT(CRI) 71 SC

Author: Markandey Katju

Bench: P. P. Naolekar, Markandey Katju

           CASE NO.:
Appeal (crl.)  621 of 2006

PETITIONER:
Balwant Singh and others

RESPONDENT:
State of Punjab

DATE OF JUDGMENT: 06/02/2008

BENCH:
P. P. Naolekar & Markandey Katju

JUDGMENT:

J U D G M E N T CRIMINAL APPEAL NO. 621 OF 2006 MARKANDEY KATJU, J.

1. This appeal has been filed against the impugned judgment of the Punjab & Haryana High Court dated 4.5.2005 in Criminal Appeal No. 636- DB of 2002.

2. Heard learned counsel for the parties and perused the record.

3. The appellants are one Balwant Singh and his three sons Balwinder Singh, Harbans Singh and Malkiat Singh. They were convicted under section 302 and other provisions of the Indian Penal Code by the Additional Sessions Judge, Bathinda on 30.7.2002. Against that judgment they filed an appeal in the High Court which was dismissed and hence this appeal.

4. The prosecution case is that on 17.7.1998 at about 10/10-30 A.M., Bharpur Kaur(PW1) wife of Jarnail Singh r/o village Khokhar, Police station Kalawali had along with her sons Vakil Singh, Gurjant Singh and Nachhattar Singh gone to village Gill Patti, Bathinda to meet her sister's daughter Amarjit Kaur (PW-3), who was at that time residing in street No. 6, Janta Nagar, Bathinda. From there along with Amarjit Kaur and her son Kuldeep Singh alias Gurtej Singh they had gone to the house of Amarjit Kaur in village Gill Patti. When they alighted from the jeep in front of the house of Amarjit Kaur, they found the appellants Balwant Singh and his sons Harbans Singh, Malkiat Singh and Balwinder Singh armed with kirpans and gandasas sitting in the Deodi of the house of Natha Singh son of Wazir Singh. Amarjit Kaur along with Gurjant Singh and Nachhattar Singh left the house to bring milk and vegetable while Bharpur Kaur PW1, deceased Kuldeep Singh and Vakil Singh remained in thehouse. In the mean time, Balwant Singh and his son Harbans Singh armed with swords and Malkiat Singh and Balwinder Singh armed with gandasas and Natha Singh empty handed trespassed into Amrit Kaur's house. Natha Singh allegedly raised a lalkara "Inna Noo Jaggar Singh Noo Katai Karan Atte Ghar To Kabza Karan Da Maja Chakhaounde Haan, Ajj Ahe Bach Ke Na Jaan". Thereupon, Kuldeep Singh and Vakil Singh sons of Bharpur Kaur tried to go out of the house in order to save themselves but Harbans Singh gave a blow with the kirpan on the left side of the forehead and on the head of Kuldeep Singh, as a result of which he fell down on the ground. Thereafter, Balwant Singh gave a kirpan blow which resulted in infliction of injury on his right ear. Malkiat Singh gave a gandasa blow from its reverse side on the right cheek and ear of Kuldeep Singh. When Bharpur Kaur PW1 intervened to save Kuldeep Singh, Balwinder Singh and Malkiat Singh gave gandasa blow from reverse side, which resulted in injuries on her left wrist joint, left knee joint and nose. Vakil Singh raised a shout "Na Maro Na Maro" whereupon Malkiat Singh and Balwinder Singh gave gandasa blows on the person of Kuldeep Singh on his right and left thigh and below the knee joint when he was lying on the ground. In the meantime, Amarjit Kaur, mother of the deceased Kuldeep Singh, Gurjant Singh and Nachhattar Singh returned to the scene of occurrence and they also raised an alarm on hearing which the assailants fled away from the spot taking their respective weapons with them. Kuldeep Singh succumbed to the injuries.

5. Bharpur Kaur PW1 proceeded for the Police Station and on the way met SI Chand Singh SHO of Police Station Sadar, Bathinda, who was present at Aeroplane Chowk, Bathinda where he had set up a Naka for special checking of vehicles and got reduced her statement into writing. On the basis of the statement, which was completed at 12.30 PM on 17.7.1998, a formal FIR Ex PA/2 was recorded in Police Station Thermal Bathinda at 12.45PM on the same day. He himself proceeded to the spot where he prepared inquest report and during the investigation took into possession blood stained earth vide recovery memo Ex PR, recorded the statements of the witnesses and forwarded the dead body to Civil Hospital, Bathinda through Constable Joginder Singh along with request for Post Mortem Examination Ex PE. On 18.7.1998 he took into possession clothes of the deceased, which were handed over to him by Constable Joginder Singh.

6. On 21.7.1998 he arrested Balwant Singh and Malkiat Singh, who made disclosure statements pursuant whereof the Kirpan Ex P12 and gandasa Ex P13 were taken into possession through recovery memo Ex PU/2 and Ex PU/3. Harbans Singh and Balwinder Singh were apprehended on 22.7.1998 and they too made disclosure statements Ex PU/4 and Ex PU/5 respectively pursuant whereof Kirpan Ex P/14 and gandasa Ex P/15 respectively were taken into possession vide recovery memo Ex P/6 and Ex PU/7 respectively. Balwant Singh and Malkiat Singh, appellants made separate disclosure statements Ex PU/16 and Ex PU/17 pursuant whereof their shirts Ex P/16 and Ex P/17 which were blood stained were taken into possession through recovery memos Ex PU/18 and Ex PU/19 respectively. The same were forwarded to the Chemical Examiner for examination and on receipt of the report of Chemical Examiner, the challan was put in Court against the appellants before the Illaqa Magistrate, who upon finding that the offences disclosed were exclusively triable by the Courts of Sessions, committed the same to the Court of Sessions for trial.

7. The incident in question occurred on 17.7.1998 at 10.30 AM and the FIR was filed at 12.45 PM. Hence there was no delay in filing the FIR.

8. Learned counsel for the appellants submitted that PW1 Bharpur Kaur who lodged the FIR turned hostile as is evident from her statement in court on 28.2.2000. PW2 Gurjant Singh also turned hostile. Hence we are left only with the testimony of PW3 Amarjit Kaur and PW8 Sukhjit Kaur. We have, therefore, to see whether conviction on their testimonies would be safe.

9. We have carefully gone through the testimony of these two witnesses and we see no reason to disbelieve the same, especially since they broadly corroborate each other. Amarjit Kaur stated in her evidence that Bharpur Kaur and her son came to her house in Janta Nagar, Bathinda in a rented jeep and there she and her son Kuldeep Singh (deceased) accompanied them in the jeep and they went to village Gill Patti, where also Amarjit Kaur has a house. The jeep was parked near the house of Amarjit Kaur where they saw all the accused persons sitting in the Deodi of Natgha Singh. Balwant Singh and Harbans Singh accused were armed with kirpan and Balwinder Singh and Malkiat Singh were armed with gandasa. Amarjit Kaur, Gurjant Singh and Nachattar Singh went out to purchase vegetables while Kuldeep Singh, Bharpur Kaur and her son Vakil Singh remained present in the house of Amarjit Kaur. When Amarjit Kaur and two others returned to the house at 10 or 10.30 AM they saw her son Kuldeep Singh lying on the ground. In their view Balwinder Singh gave gandasa blow on the leg of deceased Kuldeep Singh and Malkiat Singh gave a gandasa blow from its blunt side in his abdomen. All the accused gave thrust blows as well as kick blows to her son Kuldeep Singh. The motive behind the occurrence was said to be the desire to usurp the property of Amarjit Kaur by killing her son.

10. Learned counsel for the appellant submitted that from the evidence of Amarjit Kaur it appears that she only saw Balwinder Singh giving a gandasa blow on the leg of Kuldeep Singh and Malkiat Singh giving a gandasa blow from the blunt side in his abdomen. From this evidence learned counsel for the appellant has tried to infer that Amarjit Kaur did not see the main incident in which the fatal injuries were caused. These fatal injuries are mentioned in the evidence of the doctor who conducted the post mortem. The doctor mentioned the following injuries :

1. Lacerated wound present on frontal region of head 10 x 5 cm underlying bone was fractured. Brain matter exposed. On dissection multiple fracture were present pieces of the bone were present in the brain matter. Haemotoma was present on frontal region of head.
2. Fracture of mandible evident.
3. Incised wound 4 xm x 3 cm on right ear and back of head. Loss of part of right ear. On dissection underlying bone fractured. Haemotoma was present.
4. Incise wound 4 cm x 2 cm on frontal region of lower leg on right side. Underlying bone fractured. Clotted blood present. Multiple abrasions on right leg.
5. Multiple abrasion on right arm.
6. Bruise 8 cm x 4 cm lower abdomen below umbilicus.
7. Bruise 4 cm x 3cm on left writ joint.

11. Thus it appears that there were three injuries on the head of Kuldeep Singh. It may be that Amarjit Kaur was not present when these injuries were caused to Kuldeep Singh, but in our opinion there is strong circumstantial evidence that they were caused by the accused. In our opinion this circumstantial evidence is sufficient to uphold the conviction because it contains all the links in the chain which connect the accused with the incident. These links are :

(a) The accused persons were present with deadly weapons near the house of Amarjit Kaur. When persons come armed with deadly weapons to someone's house, it is a strong circumstance to indicate that they had came with deadly intentions.
(b) When Amarjit Kaur and others returned to the house at 10 or 10.30 AM, they saw Balwinder Singh giving gandasa blow to her son on the right leg and Malkiat Singh giving gandasa blow from the blunt side of gandasa in his abdomen. These blows were evidently given after the fatal injuries on the head of Kuldeep Singh.

(c) All the accused thereafter gave thrust blows as well as kick blows to Kuldeep Singh who was lying on the ground. Hitting and kicking an injured man who is already lying on the ground shows the deadly intent of the accused.

(d) There was no one else other than the accused who is said to have been on the spot at the time of the incident.

12. The evidence of Amarjit Kaur has been corroborated by the evidence of the doctor and PW8 and we see no reason to disbelieve their evidence also. PW8 Sukhjit Kaur has stated in her evidence that she saw the accused armed with kirpans and gandasas going towards the house of her father Jaggar Singh (deceased husband of Amarjit). From this an inference can be drawn that the accused armed with weapons were going with deadly intentions towards the house. Sukhjit Kaur PW8 also stated that when they came back after 30 to 45 minutes they were armed with the same weapons with blood stains and the clothes also had blood stains which they later changed and ran away. This evidence of Sukhjit Kaur corroborates the evidence of Amarjit Kaur, though it is true that neither saw the main incident in which the fatal injuries were caused. However, as already stated above, there is strong circumstantial evidence to connect the accused with the crime.

13. Learned counsel for the appellant then submitted that it is not clear which of the accused caused which particular injury. In our opinion that will not matter because section 34 IPC is clearly attracted to the facts of the case. When persons go together armed with deadly weapons and fatal injuries are caused to the deceased, all of them are equally liable in view of section 34 IPC.

14. In view of the above, there is no merit in this appeal. The appeal is accordingly dismissed.