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 8, Cited by 17]

Allahabad High Court

Rakesh Kumar Singh @ Pappu Singh Son Of ... vs State Of U.P. on 17 August, 2006

Author: R.K. Rastogi

Bench: R.K. Rastogi

JUDGMENT
 

 R.K. Rastogi, J. 
 

1. Both these applications have been moved in same case crime No. 536 of 2005 under Sections 147, 148, 149, 307, 302, 504 and 506 I.P.C. police station Parshurampur district Basti.

2. The prosecution case starts with F.I.R. lodged by Vinod Kumar Yadav at police station Parashurampur on 20.10.2005 at 4.30 A.M. It is stated therein that Vinod Kumar Yadav resides at village Padri Babu police station Parashurampur district Basti. Accused Arjun Singh of same village was contesting election for the membership of Zila Panchayat and he has enmity with Arjun Singh on account of party Bandi. In the night in between 19/20.10.2005 at about 2 A.M. Gokul resident of the same village was going from the house of Vinod Kumar Yadav to his house after seeing picture. When he reached at a distance of 25 yards from the house of Vinod Kumar Yadav, accused Arjun Singh, his son Sanjay Singh, Rakesh Singh alias Pappu and Jai Prakash Singh residents of Padri Pur Babu, Ravindra Maurya, Satya Narain alias Rangoo Pandey residents of village Chirai Khandava, Arjun Singh's relation Bishal, and Dharmendra Tiwari residents of village Kambharpur Tharuwa P.S. Chhapia district Gonda, Vinai Kumar Singh of Manakapur, Raju resident . of village Malisultanpurwa, Shailendra Kumar Jaiswal resident of Manakapur, Vijai Kumar Misra resident of village Semra Shankhwar police station Nawabganj, Rajaram Prajapati resident of village Karaundi police station Manakapur, Anuj Kumar resident of Manakapur, Shiv Prasad resident of Dhurwa, Ram Kewal Sahni, Ram Dhan, Salikram and Ram Nawal residents of of Bangawan, Suddhu resident of village Dubauli, who had concealed themselves near the house of Dhunka Yadav, came out. They obstructed Gokul, started to abuse him stating that he was supporting their opponents, and so they would not spare him. Gokul cried for help. Then Vinod Kumar Yadav, his father Hira Lal, brother Ashwani Kumar and cousin brother Durga Yadav etc. went to that place to protect Gokul and they asked Arjun Singh and his companions not to abuse. Then all of them stated "Goli mardo salon ko" and Arjun Singh who was having rifle in his hand, Sanjay Singh and Rakesh Singh who were having guns in their hands and Dharmendra Tiwari who had a country made pistol in his hand fired at them. Consequently, Hira Lal and Ashwani Kumar received fire arm injuries and they fell down. Thereafter the accused ran away. Then they took Hira Lal and Ashwani Kumar to district hospital Basti for treatment on a Maruti Car, but Hira Lal died in the way. Then Ashwani Kumar was got admitted in the hospital. This incident was witnessed by Vinod Kumar etc. in the moon light and in the light of torches and electricity. It was, therefore, prayed that action be taken in the matter.

3. The applicants have alleged that they are innocent and have been falsely implicated in this case. They have given a cross versus of this incident contained in the application moved by the accused Sanjay Singh before the Addl. Chief Judicial Magistrate, Basti under Section 156(3) Cr.P.C. In which it was stated that his father Arjun Singh was contesting election for membership of district Panchayat and his wife Renu Singh was contesting for the membership of Kshetra Panchayat in Padri Babu constituency and Shiv Pal Singh Yadav of the opposite party was also contesting the election for the membership of Khsetra Panchayat in the same constituency. In between the night of 19/20.10.2005 he along with his companion Siya Ram Pandey, Ganga Ram, Ram Mani Tiwari, Ravindra Singh, Ganga and driver of the vehicle had gone to contact villagers for appointment of polling agents. After doing this work, they were returning back to their houses. At about 2 A.M. accused Shiv Pal Singh having a gun in his hand, Hira Lal Yadav having a lathi in his hand, Vinod Kumar Yadav, Durga Yadav and Bablu Singh having country made pistols in their hands, Rajendra Singh, Ashwani Kumar, Tulsi Ram, Kesari, Gokul, Ram Laut Tiwari and Brij Raj Singh having lathis and Dandas were standing infront of the house of Bankan Yadav towards south of the house of Jhinkan Yadav. On seeing Sanjay Singh etc. the above named accused persons uttered abuses and questioned what they were doing there in the night and further alleged that they were trying to influence voters of the accused persons. It was further stated that Arjun Singh had occupied the post of Block Pramukh and had also won the election of village Pradhan, but he shall not be permitted to win this time. Shiv Pal Singh said "Maro Salon ko zinda mat chhoro". Then Hira Lal gave a lathi blow upon his head. Consequently, his head got fractured and there was profuse bleeding. Shiv Pal Singh had put his gun upon his chest. Sanjay Singh removed barrel of the gun from his chest and then Shiv Pal Singh fired at him and consequently he received fire arm injuries on his right palm and that very fire hit Hira Lal and Ashwani Kumar. The persons present there cried for protecting him and upon noise some other persons from his house also rushed there. Shiv Pal Singh fired at them also and then those persons also fired. They took Sanjay Singh to his house in the village. Thereafter Sanjay Singh's father Arjun Singh took him to the police station and gave a report of the incident in writing, and on the advice of the Sub Inspector he took Sanjay Singh to a nearby hospital at Faizabad for treatment.

4. Sanjay Singh was given first aid in a nursing home and thereafter he was taken to the government hospital , Faizabad but since no F.I.R. had been lodged by that time and the incident pertained to another district, he could not be medically examined at that time in the government hospital. Then Arjun Singh went to the police station to obtain a copy of the F.I.R. but the report was not written at the police station. Consequently, his medical examination could be conducted in the government hospital on 21.10.2005. Since his report was not registered at the police station he sent a report to the Superintendent of Police, Basti on 25.10.2005 by speed post, but of no avail. Then he again sent a letter to the Superintendent of Police by registered post on 28.10.2005, but no action was taken. On the other hand, case crime No. 536 of 2005 was registered against them on the report of Vinod Kumar. Then he moved an application before the Addl. Chief Judicial Magistrate, Basti on 7.11.2005 and on the basis of the order of the Chief Judicial Magistrate, this case was registered under Sections 147, 148, 149, 307, 504 and 506 I.P.C. against the accused named in this application as court case No. 14 of 2006 on 31.5.2006.

5. It was submitted by the learned Counsel for the accused-applicants that taking this fact into consideration that it is a cross case and there are injuries on both the sides, bail should be granted to the applicants.

6. The learned A.G.A. appearing for the State and the learned Counsel appearing for the complainant submitted that in this case Hira Lal died as a result of fire arm injuries received by him and Ashwani Kumar also received fire arm injuries. He referred to postmortem report of Hira Lal which reveals that there was a fire arm wound of entry 3 cm x 2.5 cm on left side chest, blackening was present around the wound and there were punctured wounds in an area 30 x 15 cm of the size of .2 cm to .5 cm, blackening was present. An other fire arm wound described in the postmortem report is multiple punctured wounds on left upper limb in an area 20 cm x 8 cm. Blackening was present around the wound. Small 34 pellets were recovered from his left limb. 4 pellets from heart, 4 pellets from right limb and 5 pellets from liver were also recovered. Cause of death was shock and haemorrhage as result of ante-mortem injuries. This postmortem was performed on 20.10.2005 at 4 P.M. and death had taken place about half day ago.

7. Ashwani Kumar had multiple punctured gun shot wounds on lower abdomen in an area of 30 cm x 30 cm, burning and blackening were present around the wound. Size of the wound was 0.2 cm x 0.5 cm and 0.3 cm x 0.3 cm. Similar multiple fire arm punctured wounds were also present on the chest, right fore arm, and right shoulder.

8. It was submitted by the learned Counsel for the prosecution that in this case there is prompt F.I.R. of the incident from the side of the prosecution and medical evidence of postmortem report of Hira Lal and injury report of Ashwani Kumar also support the prosecution version and the cross version is very much belated as the application under Section 156(3) Cr.P.C. was moved on 7.11.2005, i.e. After the lapse of 18 days from the date of incident, and this story of cross case was maneuvered simply with a view to create defence of the accused to obtain bail on the basis of the theory of cross case and so bail should not be granted to the accused on the basis of so called theory of cross case.

9. The learned Counsel for the applicants submitted in reply that the accused had gone to the police station in the very night of the incident to lodge the report but the report was not written and so applications were sent to the Superintendent of Police, Basti on 25.10.2005 and 28.10.2005 by speed post and registered post as stated in the application under Section 156(3) Cr.P.C. and when no action was taken by the police application under Section 156(3) Cr.P.C. was moved. It was further alleged that Sanjay Singh from the side of accused also received injuries in this incident and he was medically examined on 21.10.2005 at 9.30 A.M. at a primary health center in district Faizabad, and a perusal of his injury report reveals that he had received one lacerated wound on right side forehead 5 cm x 0.5 cm x bone deep. Clotted blood was present there. He also had fire arm injury on his right palm. Blackening was present on the thumb and index finger and clotted blood was also present. Phalanx of thumb & index finger were missing, X-Ray was also performed and according to the X-Ray report distal phalanxes of thumb and index finger were missing. This injury was found to be grievous in the opinion of the doctor and was caused by fire arm. Injury on the head was simple which was caused by blunt object. The injuries were about one and half day old at the time of medical examination.

10. It was submitted by the learned Counsel for the applicants that the above medical examination of Sanjay Singh reveals that he had received the above injuries in this very incident and the prosecution has not explained as to how Sanjay Singh had received the injuries. He further contended that the injuries upon right palm in which phalanx of index finger and thumb were missing as mentioned in the injury report of Sanjay Singh who was medically examined on 21.10.2005 at 9.30 A.M., lends support to the cross version of the accused persons and now it is immaterial that the report of cross version was registered at a belated stage, taking this explanation into consideration that the police under the influence of the party of Shiv Pal Singh Yadav did not write their report and did not take any action on the application sent to the Superintendent of Police on 25.10.2005 and on 28.10.2005 by speed post and registered post.

11. In this case, bail application No. 9660 of 2006 of co-accused Sanjay Singh was heard and decided by Hon'ble Ravindra Singh, J. vide his order dated 6.4.2006. He rejected the bail application. It was submitted by the learned Counsel for the prosecution that the case of the present applicants is similar to that of Sanjay Singh because there is allegation against Sanjay Singh and Rakesh Singh that they were armed with guns at the time of incident and against Dharmendra Tiwari that he was armed with a country made pistol at the time of incident and they had fired from guns and pistol, and since postmortem report of Hira Lal and injury report of Ashwani Kumar reveal that the injuries of those persons were caused by pellets, the case against all these three persons is similar and so bail should not be granted to the applicants.

12. On the other hand, learned Counsel for the accused applicants submitted that in this case co-accused Arjun Singh, father of Sanjay Singh has been granted bail by Hon. Vinod Prasad, J. vide his order dated 2.8.2006 passed on Bail Application No. 707 of 2006 so the present applicants should also be bailed out.

13. The learned Counsel for the prosecution, however, submitted before me that according to the prosecution case, Arjun Singh was armed with a rifle at the time of incident and had fired from that rifle and since there is no rifle injury upon any person , the case of Arjun Singh is distinguishable, so he was granted bail on this ground and the present applicants cannot claim parity with Arjun Singh. He further submitted that the explanation given by the accused in cross case that fire done by Shiv Pal Singh Yadav upon right hand of Sanjay Singh after blowing his thumb and index finger had hit Hira Lal and Ashwani Kumar resulting into death of Hira Lal and injuries to Ashwani Kumar is a totally false allegation and the injuries to Hira Lal and Ashwani Kumar could never be caused in the aforesaid manner and so bail should not be granted to the accused on the basis of such a false defence of cross case.

14. The learned Counsel for the applicants further submitted that even if the aforesaid explanation regarding injuries of Hira Lal and Ashwani Kumar in the cross case is not taken to be true, it is to be seen that the prosecution has also not explained as to how Sanjay Singh had received injuries in this incident and this fact goes to show that the prosecution has not come with clean hands and is concealing some material facts. He further submitted that F.I.R. of this case is also doubtful because it has been stated in the F.I.R. that Hira Lal and Ashwani Kumar were being taken to district hospital Basti in a Maruti Car and Hira Lal died in the way and thereafter Ashwani Kumar was admitted in the hospital and Vinod Kumar Yadav went to the police station and lodged the report. He pointed out that this F.I.R. has been registered at the police station on 20.10.2005 at 4.30 A.M., but according to the injury report of Ashwani Kumar he was medically examined on 20.10.2005 at 3.50 A.M. and he had been brought to hospital by Constable Rajesh. He submitted that in this way, there is contradiction in the F.I.R. and the above injury report because according to the F.I.R. Ashwani Kumar was taken direct to the district hospital from the place of incident and according to the medical report of Ashwani Kumar he was taken by police constable Rajesh. He submitted that if Ashwani Kumar was brought to the hospital after going to the police station having been taken by the police constable Rajesh from the police station then the medical examination of Ashwani Kumar should have taken place after registration of the F.I.R. but the F.I.R. was registered at 4.30 A.M. and Ashwani Kumar had been medically examined at 3.50 A.M.

15. I have heard both the parties at length on all these points and also had an opportunity of going through both the orders passed by Hon. Ravindra Singh, J. on the bail application of Sanjay Singh as well as of Hon'ble Vinod Prasad, J. on the bail application of Arjun Singh.

16. After giving due consideration to the submissions made by both the parties, I am of the view that the present applicants are not entitled to any benefit from this fact that bail has been granted to co-accused Arjun Singh because as per the prosecution case he was armed with a rifle at the time of incident and the injuries received by Hira Lal and Ashwani Kumar are of pellets which could not be caused from rifle and since the allegation against the present applicants are that Rakesh Singh was armed with a gun and Dharmendra Tiwari was armed with country made pistol, they cannot claim bail on the ground of parity with Arjun Singh.

17. The allegation made in the cross version that the fire done by Shiv Pal Singh Yadav had hit Hira Lal and Ashwani Kumar after causing injury to thumb and index finger of Sanjay Singh also does not inspire any confidence.

18. The learned Counsel for the applicants, however, pressed the following more points in favour of the applicants:

(1) Non-explanation of injuries of Sanjay Singh from the side of prosecution which are neither superficial nor self inflicted.
(2) Discrepancy regarding time of visit of prosecution witnesses to the district hospital and the police station as pointed out above.
(3) The prosecution allegation that 21 accused persons out of whom 16 persons residing at nine other villages as described in the F.I.R. collected at village Padri Babu near the house of Nankan Yadav at 2 A.M. in the night does not inspire confidence. The applicant Dharmmendra Kumar Tiwari is resident of village Kambharpur Tharua of another district Gonda.
(4) There was enmity of Arjun Singh, and his daughter-in-law Renu Singh wife of Sanjay with Shiv Pal Singh who were contesting the election . There was no enmity of Rakesh Singh and Dharmendra Kumar Tiwari with the deceased and his family members nor did they have any motive to commit the offence.
(5) Taking into consideration the wide area of dispersal of pellets as well as blackening and burning around the wounds of deceased Hira Lal and injured Ashwani Kumar these injuries could not have been caused from a standard gun (which was in the hand of Rakesh Singh as per prosecution case) and they could have been caused from a country made fire arm.
(6) It is not clear as to who out of Sanjay Singh, Rakesh Singh and Dharmendra Kumar Tiwari had allegedly caused fatal injuries to Hira Lal and so bail should be granted to the applicants.

19. Without expressing any opinion on the merits of the case and taking into consideration the aforesaid submissions made on behalf of the applicants, I am of the view that the applicants deserve to be bailed out.

20. Let the applicants, Rakesh Kumar Singh @ Pappu Singh and Dharmendra Kumar Tiwari be released on bail on their each executing a personal bond and furnishing two sureties each in the like amount to the satisfaction of the court concerned. They are further directed to report to the police station concerned once in a month at the time and date to be fixed by the Officer Incharge of the police station. One of the sureties of each applicant one would be his near relative besides the accused arrested in this case. They will not tamper with the prosecution evidence and will co-operate with the court in the trial of the case. They are further directed not to seek unnecessary adjournment in the case.