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 78]

Supreme Court of India

Rakesh Kumar Alias Babli vs State Of Haryana on 28 January, 1987

Equivalent citations: AIR1987SC690, 1987CRILJ535, 1987(1)CRIMES386(SC), JT1987(1)SC305, 1987(1)SCALE161, (1987)2SCC34, 1987(1)UJ490(SC), AIR 1987 SUPREME COURT 690, 1987 (2) SCC 34, 1987 (1.1) IJR (SC) 321, 1987 SCC(CRI) 256, 1987 2 SCC 46, 1987 JT 305, 1987 (1) UJ (SC) 490, (1987) SC CR R 90, (1987) 1 RECCRIR 445, (1987) 1 CRILC 606, (1987) 1 SUPREME 100, (1987) ALLCRIR 268, (1987) 1 ALLCRILR 170, (1987) 1 CRIMES 386

Author: Murari Mohan Dutt

Bench: G.L. Oza, M.M. Dutt

JUDGMENT
  

Murari Mohan Dutt, J.
 

1. This appeal by special leave is directed against the judgment of the High Court affirming the order of the learned Sessions Judge Jind, whereby the appellant, Rakesh Kumar, and three other persons were convicted under Section 302 read with section 34 IPC on the charge of murdering one Ved Prakash.

2. The deceased Ved Prakash was the younger brother of P.W. 3, Bhagat Singh, a Registered Medical Practioner. Ved Prakash used to work in the clinic of his elder brother, P.W. 3. In the evening of August 26, 1981 both P.W. 3 and the deceased were present in the clinic. The appellant and the other two accused, who were under the influence of liquor came to the clinic. They were all drunk. They told the deceased that he should serve them with liquor, and that if he did not do so, it would be difficult for him to live at Jind. On hearing this, the deceased gave a slap on the face of the accused Dharam Vir and, thereafter, all the three accused went away saying that the deceased would have to bear the consequence.

3. The further case of the prosecution was that on August 27, 1981, P.W. 3 Bhagat Singh, went to see a movie in Kundan cinema hall in the night show. His cousin brother, Sube Singh (P.W. 4), also met him at the said cinema hall. After witnessing the cinema show, both Bhagat Singh and Sube Singh left for their house at about 12.15 a.m. On their way home, when they reached near Gurdwara Teg Bahadur, they heard the shrieks of Ved Prakash "Bachao Bachao". On hearing the shrieks, both of them ran towards the direction of the shrieks and when they reached the spot they found that the accused Jogi Ram and Dharam Vir had caught hold of the deceased and Rakesh, the appellant, was giving 'knife blows' to him. On receipt of the 'knife blows', the deceased fell down on the ground and the two other accused ran away from the place of occurrence with their respective knives. Ved Prakash died on the spot. The two witnesses gave them a chase, but they could not catch hold of them. P.W. 4, Sube Singh, was left behind to guard the dead body of Ved Prakash. P.W. 3, Bhagat Singh, himself went to the Police Station where he made a statement before P.W. 8, Mange Ram, the Sub-Inspector of Police, at 2.CO a.m. The formal FIR on the basis of this statement was lodged at 2.30 a.m. After the completion of investigation, the appellant and the two other accused were sent up for trial.

4. The learned Sessions Judge, after considering the evidence adduced by the parties came to the conclusion that the prosecution had proved the guilt of the appellant and the two other accused beyond any reasonable doubt. Accordingly, the learned Sessions Judge convicted the appellant and the two other accused under Section 302/34 1PC and sentenced each of them to undergo rigorous imprisonment for life.

5. The appellant and the other two accused preferred separate appeals to the High Court of Punjab & Haryana against their convictions and sentences. The High Court, however, affirmed the findings of the learned Sessions Judge and dismissed all the appeals. The appellant, Rakesh Kumar, has only preferred this appeal by special leave against his conviction and sentence.

6. In this case, the two eye witnesses were P.W. 3, Bhagat Singh, the elder brother of the deceased, and his cousin, Sube Singh, P.W. 4. The only point that has been urged by the learned Counsel appearing on behalf of the appellant is that as the place of occurrence was dark and the electric tubes, which were fitted on the two electric poles near the spot, were lying fused, it was not possible for P.Ws. 3 and 4 to identify the assailants of the deceased. It appears that at the trial much endeavour has been made by the appellant and the other two accused to prove that on the day of occurrence there was no electric light, as the electric tubes were lying fused at the time of occurrence. The accused had examined a defence witness, Mange Ram (D.W. 1), an Electrician of the Municipal Committee, Jind. His evidence is that on August 14, 1981, a letter was received from the Manager, Gurdwara Teg Bahadur, Jind, addressed to the Administrator, Jind, intimating him that the street lights of the road leading to the said Gurdwara were not in working order for the last four or five days prior to August 14, 1981, and requested that the light should be set in order. Further, his evidence is that there is no record to show that the said tube lights on the road were replaced by him on September 24, 1981 and that on that day, as per entries in the register, he had replaced 21 electric tubes on the street.

7. The said letter alleged to have been written by the Manager, Gurdwara Teg Bahadur, Jind, has not been proved. It is not the evidence of D.W.I, that he had replaced the tube lights in question. But, he has made a vague statement that, as per entries in the register, he had replaced 21 electric tubes on the street on September 24, 1981. The learned Sessions Judge has elaborately dealt with the evidence of D W.I and has totally disbelieved the same. In our opinion also the evidence of D.W.I is useless and does not at all help the appellant and the other two accused in proving that the two electric tubes were lying fused and, as such, the place of occurrence at the relevant time was dark.

8. P.W.3, Bhagat Singh, stated in his examination-in-chief that he had identified the accused at the time of occurrence. But curiously enough, he was not cross-examined as to how and in what manner he could identify the accused as pointed out by the learned Sessions Judge. No suggestion was also given to him that the place was dark and it was not possible to identify the assailants of the deceased.

9. In his cross-examination, P.W.4, Sube Singh, stated that the accused Dharam Vir, was wearing a shirt of white colour. It was suggested to him on behalf of the accused that Dharam Vir was wearing a shirt: of cream colour. In answer that suggestion, ;P,W.4 said "It is not correct that Dharam Vir accused was wearing a shirt of cream colour and not a white colour at that time." The learned Sessions Judge has rightly observed that the suggestion at least proves the presence of accused Dharam Vir, on the spot at the time of occurrence.

10. The learned Counsel for the appellant has drawn our attention to the evidence of the I.O, (P.W.8). His evidence was that as there was not sufficient light, so he could not complete the inquest proceedings. It also transpires from his evidence that except filling up columns 7 and 8 of the inquest form, he recorded the supplementary statements of Bhagat Singh (P. W.31 and the statement of Sube Singh (P.W.4). We fail to understand how this statement of P.W.8 helps the contention of the appellant that the place was dark at the time of occurrence and, accordingly, it was not possible to identify the assailants of the deceased. All that P.W.8 has said is that the light was insufficient. But he had recorded the statement of P.Ws. 3 and 4 Further, during his cross-examination, P.W 8 denied that the electric light existing on the spot was out of order at the time of occurrence. It is, therefore, manifestly clear from the evidence of P.W.8 that the place was not at all dark although the light was not sufficient for filling up the inquest form. But, it cannot be said that there was no light and the place was dark.

11. The learned Sessions Judge was, therefore, justified in not finding any infirmity in the prosecution version that there was electric tube light burning near the place of occurrence at the relevant time in the night in question. The High Court has also come to the same conclusion. No other point has been urged in this appeal.

12. For the reasons aforesaid, we do not find any substance in this appeal. It is, accordingly, dismissed.