Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bathula Balaji, Guntur Dt., vs State, Rep. Pp Thrmangalagiri ...
2021 Latest Caselaw 2890 AP

Citation : 2021 Latest Caselaw 2890 AP
Judgement Date : 5 August, 2021

Andhra Pradesh High Court - Amravati
Bathula Balaji, Guntur Dt., vs State, Rep. Pp Thrmangalagiri ... on 5 August, 2021
Bench: C.Praveen Kumar, B Krishna Mohan
                                       1




         THE HON'BLE SRI JUSTICE C. PRAVEEN KUMAR
                                     AND
         THE HON'BLE SRI JUSTICE B. KRISHNA MOHAN

                 Criminal Appeal No. 392 of 2014

JUDGMENT:       (Per Hon'ble Sri Justice C.Praveen Kumar)



        Heard Sri. Chandra Sekhar Ilapakurti, learned Counsel

appearing for the Appellant and Sri. S. Dushyanth Reddy,

Additional     Public    Prosecutor,       through      Blue   Jeans    video

conferencing APP and with their consent, the appeal is disposed

of.


1)      Accused No. 1 to 4 were charged for the offence punishable

under Sections 302 read with 34 of Indian Penal Code, 1860

['I.P.C.'] for causing the death of one Marri Veeranarayana

['Deceased']    on    08.06.2011 at about 12.30 a.m.                   By its

Judgment, dated 21.03.2014, in Sessions Case No. 71 of 2012,

the III Additional Sessions Judge, Guntur, while acquitting

Accused No. 3 and 4 for the offence punishable under Section

302 read with 34 I.P.C., convicted Accused No. 1 for the offence

punishable under Section 302 I.P.C., and sentenced him to

suffer imprisonment for life and to pay fine of Rs.1,000/-. The

case against Accused No. 2 was abated as he died on

18.06.2013

.

2) The facts disclose as under:

a) PW1 is the father of the deceased, while PW2 is the

mother. PW8 is the wife of the deceased. There were

disputes between the deceased and A1 and A2 with regard

to accused playing songs loudly in their auto. A quarrel

ensued on 01.01.2011, in which the accused and the

deceased received injuries. Accordingly, the deceased was

admitted in N.R.I. Hospital, but, however, no case was filed

in respect of the said incident. Keeping in view the above

incident, it is said that the accused hatched a plan to do

away with the deceased. It is further stated that, in the

month of April, 2011, the deceased along with his friends

quarrelled with A4 at Surya Wines, Chinakakani, in which

A4 received injuries.

b) On 08.06.2011 at about 10.00 P.M., PW1 and PW2 came

to know that a quarrel was going on between A1, A2 and

the deceased at a wine shop. At about 11.30 P.M., PW1

and PW2 came on to the main road in search of their son

and waited near the Arch for half-an-hour. It is said that at

12.30 midnight, the deceased went to the cool drink shop

of PW7, consumed cool drink and left on his motorbike. At

that time, PW7 claims to have noticed an auto standing by

the side of his shop in which A1, A2 and A4 were present.

The said auto followed the deceased.

c) The deceased came on his motorcycle from the petrol bunk

side and after moving ahead near the crossing of NH5, an

auto came from Vijayawada side and dashed the

motorcycle on which the deceased was going to his village.

As a result of the impact, the deceased fell down on the

road. Thereafter, A1, A2 and another person came out of

the auto. A1 beat the deceased with a cement stone, while

A2 and another person held the hands and legs of the

deceased. A3 also got down from the auto along with A1

and A2. It is said that PW1 and PW2 went to the rescue of

their son, but the three accused threatened them. At that

time, one Thiruveedhula Naga Bhuyshanam [NE] and

Kuraganti Rambabu [PW6] came to the scene. Two more

persons, who are coming from Vijayawada side also came

there on hearing cries of PW1 and PW2. On seeing them,

A1 to A3 ran away by taking cement stone, leaving the

auto at the scene. PW1 and PW2 rushed towards their son,

who was lying on the road and within five minutes he died.

Thereafter, the relatives of PW1 and PW2 came there and

PW1 along with them went to the police station and lodged

a report with PW16 -Sub-Inspector of Police, who

registered a case in Crime No. 76 of 2011 for the offence

punishable under Section 302 read with 34 I.P.C. Ex.P11

is the First Information Report. Further investigation, in

this case, was taken up by PW17, who on receipt of the

F.I.R. at 3.00 A.M., visited Mangalagiri Rural Police

Station, obtained a copy of the First Information Report

and took up investigation.

d) PW17 along with PW16 proceeded to the scene of offence,

which is in-front of Raj Kamal Agro Model Farm at

Chinakakani Village. He noticed the dead body lying on the

divider. A motorcycle and an auto were present near the

dead body. PW17 examined PW1 and PW2 and recorded

their statements. After moving in and around Chinakakani

and Kaza villages to enquire about the culprits, he

returned back to the scene at 6.30 A.M. and in the

presence of PW13, inspected the scene of offence. During

observation, he seized blood stained earth and controlled

earth and the auto of accused. M.O. 2 to M.O. 5 are the

articles seized at the scene. Ex.P5 is the observation report

and Ex.P12 is the rough sketch of the scene. He also got

photographed the scene, which are placed on record as

Ex.P13. Thereafter, in the presence of PW13, he conducted

inquest over the dead body under Ex.P6. During inquest,

he examined PW8 and others and recorded their

statements, and also seized M.O.6 to M.O.8. Thereafter,

the dead body was sent for post-mortem examination.

e) PW14 - the Civil Assistant Surgeon, in Government

General Hospital, Mangalagiri, conducted autopsy over the

dead body and issued Ex.P7 post-mortem report. He

noticed about 11 injuries on the body of the deceased and

the skull was open. According to him, the cause of death

might have been due to head injury with contusion of

brain and large hemotoma.

f) PW17 who continued with the investigation arrested the

accused on 27.06.2011 in the presence of PW15 and

others. He interrogated the accused separately and

recorded their confessions. Basing on the confession made

by A1, they reached the compound of Raj Kamal Agro

Model Farms and a blood stained concrete stone is said to

have been discovered. M.O.1 is the cement stone. The

same was seized under Ex.P9 [Mahazar]. After collecting all

the necessary documents, a charge-sheet came to be filed,

which was taken on file as P.R.C. No. 33 of 2011 on the file

of Additional Judicial Magistrate of First Class,

Mangalagiri.

3) On appearance of the accused, copies of documents as

required under Section 207 Cr.P.C., came to be furnished. Since

the case is triable by Court of Sessions, the matter was

committed to the Sessions Court under Section 209 Cr.P.C.

Basing on the material available on record, charges as referred

to above came to be framed, read over and explained to the

accused, to which, the accused pleaded not guilty and claimed

to be tried.

4) In support of its case, the prosecution examined PW1 to

PW17 and got marked Ex.P1 to Ex.P13, beside marking MOs. 1

to 8. Out of 17 witnesses examined by the prosecution, PW3,

PW5 and PW9 did not support the prosecution case and they

were treated hostile by the prosecution. After completion of

prosecution evidence, the accused were examined under Section

313 Cr.P.C. with reference to the incriminating circumstances

appearing against them in the evidence of prosecution

witnesses, to which they denied, but, however, did not adduce

any evidence in support of their defence.

5) Relying upon the evidence of PW1 and PW2, coupled with

the enmity between the accused and the deceased, the learned

Sessions Judge convicted A1. Challenging the same, the present

appeal came to be filed.

6) Sri. Chandra Sekhar Ilapakurti, learned counsel appearing

for the appellant submits that there is any amount of doubt with

regard to PW1 and PW2 witnessing the incident. He further

submits that Ex.P1, which is said to have been lodged by PW1 is

bereft of details, which are now mentioned by PW1 while giving

evidence in court. Apart from that, when the quarrel was at the

wine shop, there was no necessity for PW1 and PW2 to stay at

the arch awaiting for the arrival of the deceased.

(ii) The learned counsel further submits that PW1 and

PW2 claims to have witnessed the incident under the

illumination of lights, but, the mediator report and scene of

offence does not anywhere indicate existence of any lights at the

scene. Since, the incident took place in the dead of night,

possibility of they identifying the appellant, even assuming to be

present, at the scene, is highly doubtful. He further submits that

the medical evidence is contrary to ocular evidence, and, as

such, there is any amount of doubt with regard to the timing of

the incident. Apart from that, the learned counsel would

contend that when the evidence of PW7 is to the effect that the

accused took cool drink at his shop at 12.30 midnight,

possibility of the incident happening prior to that time is

impossible, more so, having regard to the contents of the

stomach, as spoken to by the post-mortem doctor. Further, the

weapon, which is alleged to have been used, is a cement stone,

which could not have carried with them by the accused, leaving

the auto. Hence, the recovery of M.O.1 -cement stone at the

instance of the accused is doubtful, more so, when there is a

contra version from other prosecution witnesses.

7) The same is opposed by the learned Public Prosecutor

contending that the evidence of PW1 and PW2 who are the eye

witnesses to the incident cannot be disbelieved, merely because

Ex.P1 is silent on some aspects. In other words, his argument

appears to be that, the First Information Report is not a

encyclopaedia, which should contain all the details.

(ii) Coming to the presence of PW1 and PW2 and they

witnessing the incident, the learned Additional Public Prosecutor

would submit that they being known to the A1 and A2 even prior

to the incident, identifying them in the night cannot be said to

be improbable. The discrepancies, if any, pointed out with

regard to the timing of the incident are trivial in nature, which

do not warrant disbelieving the prosecution story. According to

him, the conviction and sentence imposed by the trial court

warrants no interference.

8) The point that arises for consideration is, whether the

prosecution was able to bring home the guilt of the accused

beyond reasonable doubt?

9) In order to appreciate the rival contentions, it is just and

proper to refer to the evidence of some of the prosecution

witnesses.

10) PW1 in his evidence-in-chief deposed that, on the date of

incident, at about 10.00 P.M., he came to know that A1 and A2

quarrelled with his son [deceased] at a wine shop. At about

11.30 P.M., PW1 and PW2 came on to the main road in search of

their son [deceased]; reached near an arch on the main road and

waited there for half-an-hour. At that time, their son [deceased]

came on a motorcycle from petrol bunk side and after the

crossing on NH5, an auto came from the opposite side and

dashed the motorcycle, as a result of which, the deceased fell

down on the road. Then, A1, A2 and another person got down

from the auto. A1 is said to have beat the deceased with a

cement stone [M.O.1], while A2 and another person caught hold

of the hands and legs of the deceased. According to the

prosecution, the incident took place because of earlier disputes

between both the groups, in which the deceased as well the

accused received injuries and were admitted in N.R.I. Hospital.

11) At this stage, it would be appropriate to refer to the cross-

examination of PW1, which is as under:

"It is true in Ex.P1 name of A3 is not given. It is true I did not give the name of A3 before police and also I have not given the description of third person who came along with A1 and A2 in auto in Ex.P1 and also to police. It is true I did not mention in Ex.P1 that I can identify the 3rd person and no test of identification parade is conducted in respect of 3rd person. Ex.P1 was written by a constable.

It is true I have not mentioned in Ex.P1 that there are lights on either side of the road and I saw the incident in a illumination of lights and I have not stated same to police. It is true I have not mentioned in Ex.P1 that immediately after the incident my relatives came to the scene of offence and I went along with them to the police station and I have not stated the same before the police. I cannot give the number of auto and motor cycle i.e., MO2 and 3. It is not true to suggest that the cement stone which I stated is not MO1. It is true I have not mentioned in Ex.P1 that I was standing along with LW2 and after 5 minutes I went to the place where my deceased son was lying on the road margin. It is not true to suggest that I did not refer the weapon of offence as cement stone in Ex.P1. It is true that I did not mention the names of LW5 and LW6 and I did not state the names of LW5 and 6 before the police. It is true I did not mention the names of other witnesses in Ex.P1. It is true that I did not state in Ex.P1 that I and LW2 reached near the Arch on the main road and waited for half-an-hour. It is true I did not mention in Ex.P1 report that deceased came on motor cycle from the side of petrol bunk. It is not true to suggest that specifically I did not state in Ex.P1 that the deceased was coming from Guntur side and the auto is coming from Vijayawada side."

12) From the above admissions, it is very much clear that

Ex.P1 is silent on many crucial aspects. Not only with regard to

the name but also participation of one of the assailant;

witnessing the incident in the illumination of street lights; PW1

and PW2 proceeding near to the arch and waiting there for half-

an-hour; and the deceased coming on a motorcycle from the

petrol bunk side.

13) PW2 is the mother of the deceased, whose evidence though

toes in line with the evidence of PW1, also states that she saw

the incident in the illumination of lights situated on either side

of the road. But in the cross-examination, she admits that, she

did not state to police that she saw the incident in the

illumination of lights and that she did not state to police that

she and PW1 went to the arch on the main road. It would be

appropriate to extract the relevant portion from the cross-

examination of PW2.

"It is true I did not state to the Police that I and PW1 went near the Arch on main road. It is true I did not state to the Police that I saw the incident in illumination of lights."

14) From the evidence of these two witnesses, it is very clear

that her version in examination-in-chief, namely, that on

receiving information about a quarrel between the accused and

deceased near wine shop, proceeded towards arch and waited

there for half-an-hour are missing not only in the First

Information Report given by PW1 but also in the earlier

statement recorded by the police during the course of

investigation. Therefore, the version of PW1 and PW2 that they

saw the incident while standing at the arch, has to be viewed

with suspicion.

15) The prosecution tried to rely on the evidence of PW4 to

show that PW1 and PW2 were present at the scene. A perusal of

the evidence of PW4 would show that on 08.06.2011 at about

12.30 A.M., while he was proceeding to Chinakakani from

Guntur, he found the deceased lying on the middle of the

highway and PW1 and PW2 present by deceased side. He also

observed a blood stained cement stone lying beside the

deceased, a motorbike and an auto at that place. A reading of

the evidence of PW4 shows as if M.O.1-cement stone alleged to

have been used by A1 was present by the side of the deceased,

which is contrary to the evidence of PW1, who in his evidence

deposed stating that A1 carried away M.O.1 cement stone along

with him. Further, his evidence does not indicate PW1 and PW2

being present at the time of attack.

16) PW6 is a resident of Kaza Village, who in his evidence

deposed that, he knows PW5 and about one and half year ago he

and PW5 went to Vijayawada on a motorcycle to purchase chill

seeds and stayed at Mangalagiri for about one and half hour.

When PW6 and PW5 reached the road near Chinakakani, they

heard cries. PW6 went there and saw A1 and A2 hitting the

deceased with a stone. He identifies A1 as Balaji and A4 as

Nagaraju [incorrect]. But, however, he moves closely to the place

where they are standing and identifies A1, A2 and third person

as A3. He in his evidence deposed that when he and PW5 tried

to rescue the deceased, A1 to A3 threatened them. He also

speaks about the presence of PW1 and PW2.

17) In the cross-examination, PW6 categorically admits that

108 ambulance came to the scene of offence to a call made by

somebody and the persons who came with the ambulance

declared the deceased dead. But, one fact that is to be noted

here is that, neither PW1 nor PW2 deposed about the coming of

ambulance to the scene. Further, PW6 admits that a panchayat

was held relating to a theft of a motor-pump, in which elders

made him to pay Rs.10,000/- to one Balineni Bhaskara Rao. He

further admits that the Sub-Inspector of Police examined him at

the scene of offence on the next day morning at 11.30 A.M.

18) The evidence of this witness has to be viewed with

suspicion; firstly, for the reason that the village panchayat found

him guilty of committing theft of a motor-pump and he was

asked to pay Rs.10,000/- to one Balineni Bhaskara Rao;

secondly, he claims to have gone to Vijayawada to purchase

chilli seeds and after reaching Mangalagiri, he and PW5 waited

for one and half hour and during that period PW6 claims to have

seen the incident. But, PW5 did not support the version of PW6

with regard to witnessing the incident. On the other hand, his

version is that by the time they reached Mangalagiri, they only

noticed the dead body of the deceased lying on the road.

19) One another fact, which requires to be noted here is that

the evidence of PW6 is silent with regard to the illumination of

lights on either side of the road. Being a stranger, he could have

identified the accused in the darkness, more so, in the court,

when no test identification parade was held. Therefore, PW6

cannot be said to be a wholly reliable witness, having regard to

the contents of Ex.P1 and the evidence of PW1 and PW2, which

we have referred to earlier.

20) Coming to the evidence of PW7, he in his evidence deposed

that, at about 12.30 midnight the deceased came to his cool

drink shop, consumed cool drink and left on his motorbike. He

claims to have seen an auto standing by the side of his shop

with A1, A2 and A4 in it, which followed the accused. After

sometime, he heard a big noise from the arch side and when he

went to the place, noticed PW1 and PW2 present and A1 hitting

the deceased with a stone while A2 was present with A1. He

claims to have gone to the rescue of the deceased, but A1

threatened to kill him also. After sometime, two people from

Kaza Village came to the scene who also tried to rescue the

deceased. However, on seeing the people gathered at the scene,

the accused ran away.

21) The evidence of PW7 assumes great significance as the

learned Public Prosecutor relied upon his evidence to

corroborate the version of PW1 and PW2. PW7 in his cross-

examination admits that there was a faction in his village and

his father contested for the post of President of the village, lost

the election and settled in Chinakakani village. He further

admits that the arch where the incident took place is situated at

a distance of half a kilometre from the petrol bunk, which is

situated towards Guntur side. It would be appropriate to extract

the same, which is as under:

"My native place is Neerukoknda Village. It is a faction village. My father contested as President of our village and he lost the election. It is true, due to faction in our village I left the village and settled at Chinakakani village. It is true the petrol bunk is situated towards Guntur City side. It is true the Arch is situated half kilometre from the petrol bunk."

22) From the evidence of this witness [PW7], it is very much

clear that at 12.30 in the midnight, the deceased took a cool

drink and then left on a motorbike. He noticed an auto standing

by the side of his shop, wherein A1, A2 and A4 were present. He

excludes the presence of A4 while giving evidence whose

presence is not spoken to by PW1, PW2 and PW6. According to

him, after the deceased left his shop, he heard a big sound from

the arch side. This arch, according to him is situated at a

distance of half a kilometre from the petrol bunk. This portion of

evidence of PW7 has to be tested with the evidence of PW1, who

in his evidence deposed, that while he and PW2 were waiting

near the arch, the deceased came on a motorcycle from a petrol

bunk side. Though, PW7 did not mention the distance between

his cool drink shop and petrol bunk, but definitely his own

evidence show that his shop is situated towards the petrol bunk

and the arch is at a distance of half a kilometre from the petrol

bunk. That being so, PW7 could not have heard the sound of

auto dashing the deceased.

23) Apart from that, the evidence of PW1 and PW2 show that

the auto came from Vijayawada side towards Guntur and

dashed the motorcycle of the deceased, while the evidence of

PW7 is to the effect that after the deceased left, the auto which

was standing by the side of his shop, followed the motorcycle,

meaning thereby that the auto dashed the motorcycle from

behind, which is not the case of the prosecution. Therefore, the

version of PW7 is at total variance with the version of PW1 and

PW2. Further, the evidence of PW7 is to the effect that the

deceased took cool drink in his shop and, thereafter, the

incident in question took place. If that is so, the post-mortem

certificate issued by PW14 vide Ex.P7 should give an indication

of the presence of some liquid in the stomach, but the said

report is otherwise. Therefore, the inconsistencies in the

evidence of PW1, PW2, PW6 and PW7 throw any amount of

doubt with regard to their presence at the scene of offence, at

the time of incident.

24) Apart from the contradictions pointed out in the evidence

of PW1 and PW2 vis-à-vis Ex.P1 report, the argument of the

learned counsel for the appellant, as stated earlier is that these

two witnesses could not have witnessed the incident with the

help of street lights as there are no street lights at the scene.

Ex.P5 is the scene observation report, which was prepared by

the investigating officer in the presence of PW13. This document

does not show existence of street lights at the scene. Even PW13

and PW17 did not clearly say about the existence of street lights

or electrical poles at the scene of offence, which create a doubt

as to the presence of street lights and PW1 and PW2 witnessing

the incident with the help of street lights.

25) Insofar as recovery of M.O.1 is concerned, as stated earlier,

there are varying versions about the same. On one hand, PW1

and PW2 deposed that M.O.1 was taken away by the accused

along with him after attacking the deceased, but some speak

about recovery of M.O.1 at the scene pursuant to the arrest of

the accused. In view of the above, the recovery of M.O.1 at the

instance of A1, cannot be believed. Apart from that, there is no

evidence that the blood found on M.O.1 is that of the deceased,

leave alone matching of blood group.

26) For the aforesaid reasons, the Criminal Appeal is allowed.

The conviction and sentence recorded against the

appellant/accused No. 1 in the Judgment, dated 21.03.2014, in

Sessions Case No. 71 of 2012 on the file of the III Additional

Sessions Judge, Guntur, for the offence punishable under

Section 302 I.P.C., is set- aside and he is acquitted for the said

offence. Consequently, the appellant/accused No.1 shall be set

at liberty forthwith, if he is not required in any other case or

crime. The fine amount, if any, paid by the appellant shall be

refunded to him.

27) Consequently, miscellaneous petitions, if any, pending

shall stand closed.

_______________________________ JUSTICE C. PRAVEEN KUMAR

_______________________________ JUSTICE B. KRISHNA MOHAN Date: 03/08/2021 S.M..

THE HON'BLE SRI JUSTICE C. PRAVEEN KUMAR AND THE HON'BLE SRI JUSTICE B. KRISHNA MOHAN

Criminal Appeal No. 392 of 2014 (Per Hon'ble Sri Justice C.Praveen Kumar)

Date: 03/08/2021

S.M.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter