Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Therefore vs The State Of Punjab
2024 Latest Caselaw 5134 AP

Citation : 2024 Latest Caselaw 5134 AP
Judgement Date : 5 July, 2024

Andhra Pradesh High Court - Amravati

Therefore vs The State Of Punjab on 5 July, 2024

Author: K Suresh Reddy

Bench: K Suresh Reddy

                                   1
                                                                  KSR, J & BVLNC, J
                                                   Crl.A.No.1417 OF 2014 and Batch



APHC010725572014
                   IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI             [3474]
                          (Special Original Jurisdiction)

                    FRIDAY ,THE FIFTH DAY OF JULY
                   TWO THOUSAND AND TWENTY FOUR

                               PRESENT

       THE HONOURABLE SRI JUSTICE K SURESH REDDY

   THE HONOURABLE SRI JUSTICE B V L N CHAKRAVARTHI

                    CRIMINAL APPEAL NO: 1417/2014

Between:

Varam Padmakka                                          ...APELLANT

                                 AND

The State Of Andhra Pradesh                         ...RESPODENT

Counsel for the Appellant:

   1. D KODANDARAMI REDDY

Counsel for the Respodent:

   1. PUBLIC PROSECUTOR (AP)

                     CRIMINAL APPEAL NO: 46/2015

Between:

Yerukula Pedda Sunkanna and Others                 ...APELLANT(S)

                                 AND

State Of Andhra Pradesh                             ...RESPODENT

Counsel for the Apellant(S):
                                  2
                                                                KSR, J & BVLNC, J
                                                 Crl.A.No.1417 OF 2014 and Batch




     1. CHALLA AJAY KUMAR

Counsel for the Respondent:

1. PUBLIC PROSECUTOR (AP)

CRIMINAL APPEAL NO: 79/2015

Between:

B.S. Hanumanna, S/o. B.Laalappa and Others ...APELLANT(S)

AND

State ...RESPODENT

Counsel for the Apellant(S):

1. SATYANARAYANA NIMMALA

Counsel for the Respodent:

1. PUBLIC PROSECUTOR (AP)

CRIMINAL APPEAL NO: 125/2015

Between:

M. Maddilety Naidu and Others ...APELLANT(S)

AND

The State Of A P ...RESPODENT

Counsel for the Appellant(S):

1. G VIJAYA SARADHI

Counsel for the Respondent:

1. PUBLIC PROSECUTOR (AP)

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

CRIMINAL APPEAL NO: 214/2015

Between:

E. Ramesh                                            ...APELLANT

                               AND

E Ramesh                                         ...RESPODENT

Counsel for the Apellant:

  1. SATYANARAYANA NIMMALA

Counsel for the Respondent:

  1.                                         PUBLIC
                                             PROSECUTOR (AP)

       CRIMINAL APPEAL NO: 215/2015

  Between:

  Gulikala Boya Ranganna
  Kurnool Dt & 5 Otrs.         ...APELLANT

                     AND

  State Of Ap Rep Pp          ...RESPODENT

  Counsel for the Appellant:

       1. RAJA REDDY KONETI

       2. T S ANIRUDH REDDY

  Counsel for the Respondent:

       1. PUBLIC PROSECUTOR (AP)

                                                            KSR, J & BVLNC, J
                                             Crl.A.No.1417 OF 2014 and Batch




                  CRIMINAL APPEAL NO: 216/2015

Between:

M.Diwakar Naidu                                   ...APELLANT

                                 AND

The State Of Ap                                  ...RESPODENT

Counsel for the Appellant:

     1. C VASUNDHARA REDDY

Counsel for the Respondent:

1.    PUBLIC PROSECUTOR (AP)

                  CRIMINAL APPEAL NO: 402/2015

Between:

Yerukala Yella Nagi and Others               ...APELLANT(S)

                                 AND

The State Of Andhra Pradesh                      ...RESPODENT

Counsel for the Appellant(S):

     1. MASTHAN NAIDU CHERUKURI

     2. SODUM ANVESHA

Counsel for the Respondent:

     1. PUBLIC PROSECUTOR (AP)

The Court made the following:

                                                                    KSR, J & BVLNC, J
                                                     Crl.A.No.1417 OF 2014 and Batch




IN THE HIGH COURT OF ANDHRA PRADESH :: AMARAVATI

FRIDAY, THE FIFTH DAY OF JULY TWO THOUSAND AND TWENTY FOUR

SPECIAL DIVISION BENCH

PRESENT THE HON'BLE SRI JUSTICE K.SURESH REDDY AND HON'BLE SRI JUSTICE B.V.L.N. CHAKRAVARTHI

CRIMINAL APPEAL Nos.1417 of 2014, 46 of 2015, 79 of 2015, 125 of 2015, 214 of 2015, 215 of 2015, 216 of 2015 and 402 of 2015

COMMONJUDGMENT

(Per Hon'ble Sri Justice K.Suresh Reddy)

As all the Criminal Appeals arise out of the same Sessions

Case i.e., S.C.No.63 of 2009 on the file of the Court of II Additional

Sessions Judge, Kurnool District at Adoni, they are being disposed

of by way of this common judgment.

2. Accused No.2 filed Criminal Appeal No.1417 of 2014,

Accused No.4 filed Criminal Appeal No.216 of 2015, Accused Nos.5

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

and 6 filed Criminal Appeal No.125 of 2015, Accused No.8 filed

Criminal Appeal No.214 of 2015, Accused Nos.10 and 11 filed

Criminal No.79 of 2015, Accused Nos.12 to 15 and Accused No.26

filed Criminal Appeal No.215 of 2015, Accused Nos.22 and 23 filed

Criminal Appeal No.402 of 2015, and Accused Nos.20 and 27 filed

Criminal Appeal No.46 of 2015. During pendency of the Criminal

Appeal No.402 of 2015 filed by Accused No.22 along with Accused

No.23, he died and as such the appeal insofar as against Accused

No.22 is abated.

3. Initially, a charge sheet was filed against 46 accused in total

by excluding A47 and A48 who were arrayed as A1 and A2 in the

FIR by the police. Subsequently, the said both accused are added

as A47 and A48 as per the orders of this Court and a de novo trial

was conducted against them in the very same Sessions Case.

4. Learned Additional Sessions Judge framed fourteen (14)

charges against A1 to A46.

1) First charge was framed for the offence punishable

under Section 120-B IPC against A1, A2 and A4 to A46.

2) Second charge was framed for the offences punishable

under Sections 302 r/w 120-B and 114 IPC against A1,

A2, A4 to A38 and A4 and also framed for the offences

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

punishable under Section 302 r/w 120-B and 109 IPC

against A39 to A43, A45 and A46.

3) Third charge was framed for the offence punishable

under Section 302 IPC against A4 for causing death of

D1 to D11.

4) Fourth charge was framed for the offence punishable

under Section 143 IPC against A1, A2, A5 to A19, A23

to A38 and A44.

5) Fifth charge was framed for the offence punishable

under Section 148 IPC against A1, A2, A19, A21, A38

and A44.

6) Sixth charge was framed for the offence punishable

under Sections 302 r/w 149 against A1, A2, A5 to A19,

A21, A23 to A38 and A44.

7) Seventh charge was framed for the offence punishable

under Sections 302 r/w 34 IPC against A1, A2 and A5 to

A46.

8) Eighth charge was framed for the offence punishable

under Section 307 r/w 34 IPC against A1, A2, A4 to A38

and A44 for attempting murder of P.W.5.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

9) Ninth charge was framed for the offence punishable

under Section 3 of Explosive Substances Act against

A1, A2, A3, A5 to A19, A21 to A38, and A44.

10) Tenth charge was framed for the offence

punishable under Section 4 of Explosive Substances

Act against A24, A42, A45 and A46.

11) Eleventh charge was framed for the offence

punishable under Section 4 of Explosive Substances

Act against A40.

12) Twelfth charge was framed for the offence

punishable under Section 6 of Explosive Substances

Act against A39.

13) Thirteenth charge was framed for the offence

punishable under Section 302 IPC against A23 to A25,

A35 and A37 for causing death of D2.

14) Fourteenth charge was framed for the offence

punishable under Section 302 IPC against A34, A35

and A37 for causing death of D3 to D9 and D11.

5. Subsequently the learned Additional Sessions Judge

framed the following eight (8) charges against A47 and 48.

1) For the offence punishable under Section 120-B IPC

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

2) For the offences punishable under Sections 302 r/w 120-B

and 114 IPC

3) For the offence punishable under Section 302 r/w 109 IPC

4) For the offence punishable under Section 302 r/w 149 IPC

5) For the offence punishable under Section 302 r/w 109 IPC

6) For the offence punishable under Section 307 r/w 149 IPC

7) For the offence punishable under Section 3 of Explosive

Substances Act

8) For the offence punishable under Section 302 r/w 109 IPC

6. Substance of all the charges is that on 17th May, 2008, at

about 9.15 A.M., all the accused entered into criminal conspiracy

and in pursuance of the same they formed into an unlawful assembly

armed with bombs and hunting sickles, attacked the deceased

persons i.e., D1 to D11 at Bus stop of Kothabodepadu Village

situated on the road running between Kurnool and Kodumur, dashed

with a lorry against the vehicle in which the deceased were travelling

and then throwing country made bombs and hacked with hunting

sickles and caused death of D1 to D11. In the same transaction

P.W.5 also received injuries. Thus the accused thereby committed

offences punishable under Sections 120-B, 302, 302 r/w 120-B, 143,

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

148, 149, 307 IPC and under Sections 3, 4 and 6 of the Explosive

Substances Act and under Section 25(1) (b) of the Arms Act.

7. During pendency of the Sessions Case in the trial Court,

A3, A19, A21 and A25 died, hence the case against them was

recorded as abated.

8. After completion of trial, the learned Additional Sessions

Judge, found A1, A2, A5, A6, A8, A10 to A16, A20, A22, A23, A26

and A27 guilty for the offence punishable under Section 148 IPC and

sentenced them to undergo Imprisonment for a period of 3 years and

also to pay fine of Rs.500/- each, in default to undergo Simple

Imprisonment for six (6) months each.

9. The learned Additional Sessions Judge, also found A1, A2,

A4, A5, A6, A8, A10 to A16, A20, A22, A23, A26, and A27 guilty for

the offence punishable under Section 307 r/w 149 IPC and

sentenced them to undergo Rigorous Imprisonment for a period of 3

years each and also to pay fine of Rs.500/- each, in default to

undergo Simple Imprisonment for six (6) months.

10. The learned Additional Sessions Judge, further found A1,

A2, A5, A6, A8, A10 to A16, A20, A22, A23, A26, and A27 guilty for

the offence punishable under Section 302 r/w 149 IPC and

sentenced them to undergo Imprisonment for Life and also to pay

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

fine of Rs.1,000/- each, in default to undergo Simple Imprisonment

for one year each.

11. The learned Additional Sessions Judge, further found A1,

A2, A5, A6, A8, A10 to A16, A20, A22, A23, A26 and A27 guilty for

the offence punishable under Section 3 of the Explosive Substances

Act and sentenced them to undergo Rigorous Imprisonment for a

period of 10 years and also to pay fine of Rs.1,000/- each, in default

to undergo Simple Imprisonment for one year.

12. The learned Additional Sessions Judge, however found

A7, A9, A17, A18, A19, A24 and A28 to A46 not guilty for the

offences punishable under Sections 148, 302, 120-B, 302 r/w 120-B

and 114 IPC and under Sections 3, 4 and 6 of the Explosive

Substances Act and thereby they are acquitted of the said charges.

13. The learned Additional Sessions Judge, held that A1, A2,

A4 to A24 and A26 to A46 are also not guilty for the offences

punishable under Sections 120-B, 302 r/w 120-B and 114 IPC and

they are all acquitted of the said charges.

14. Finally, the learned Additional Sessions Judge, found A47

and A48 also not guilty for the offences punishable under Sections

120-B, 302 r/w 120-B, 114, 302 r/w 149, 302 r/w 149, 307 r/w 149

IPC and under Section 3 of the Explosive Substances Act and thus

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

they were acquitted of the said charges. The learned Additional

Sessions Judge directed all the substantive sentences imposed

upon the accused who are found guilty, shall run concurrently.

15. Brief facts of the case are as follows:

P.Ws 1 to 8 and the deceased Nos.1,2, 7,9, 10 and 11 are

residents of Kapatralla Village. D1 is the Junior Paternal uncle of

P.W.1 and also elder brother of D2. P.W.2 is the brother-in-law of

D10. P.W.3 is younger brother of P.W.2. All the accused are

residents of various villages in Devanakonda Mandal, Kurnool

district. There are two (2) political groups and the accused are the

followers of Congress party, whereas prosecution party belongs to

Telugu Desam Party. Kapatralla village is a hard core faction village

since 1970. During the year 1970, D1 and one Varam Krishnappa

(father of A2) contested for the post of Sarpanch of Kapatralla

Village and D1 won the election defeating father of A2. After the said

elections, followers of Varam Krishnappa became followers of the

D1. Later Varam Krishnappa bore grudge against D1 and left

Kapatralla Village. About 25 years prior to the incident, one

Munirangadu (brother of A2 and A39) and some others attempted to

kill D1 at Kurnool and the said case against Munirangadu ended in

acquittal. About 20 years prior to the incident, Munirangadu and

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

eight (8) others went to Kapatralla Village in police uniform with an

intention to kill D1 and in the said incident D1 escaped but one

Durgaiah was murdered and the said case also ended in acquittal. In

the year 1992, A27 and twenty two (22) others went to the house of

D1 to kill him. But D1 escaped and four of his followers were

murdered and the said case ended in conviction. In the year 1998,

father of A1 with the aid of A2, A4 to A6, A19 and A20 secured

bombs with an intention to kill D1. Having come to know of the same,

police arrested A1 and his father. The said case also ended in

acquittal. In 2001, A3 and some others hurled bombs on D1, but he

escaped. On the same day i.e., on 30.3.2001, six (6) persons were

killed by the prosecution party and the said case ended in conviction.

They filed Criminal Appeal No.1029 of 2012 before this Court and

the same is pending. Some of the prosecution witnesses in the

present Criminal Case, including P.W.1 were accused in the said six

(6) murder case and thereafter no incident took place till 2008.

16. While so, on 17.5.2008 at about 8.00 A.M., or 8.30 A.M.

two (2) jeeps started from the house of D1 to go to Kurnool from

Kapatralla Village. D1, D2, D4, D6, D7, D9, D10, D11, P.W.5 started

in the first jeep. P.Ws. 1 to 4, P.W.7, P.W.8 and others started in

another jeep. The jeep in which D1 and others were

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

travelling was proceeded ahead. When the jeep of D1 reached

Kapatralla Bus stop, D3, D5 and D8 got into the said jeep and then

both the vehicles were proceeding to Kurnool. At about 9.00 A.M or

9.15 A.M. when the first jeep in which D1 was travelling reached

Bodepadu-Machapuram Bus stop, bombs were hurled from both

sides of the road on the said jeep. The driver of the second jeep after

hearing the explosion stopped the vehicle and all the twelve (12)

persons except P.W.1 got down from the jeep due to fear and hid

themselves behind the bushes and P.W.1 alone remained in the

jeep. When the driver of the first jeep proceeded further, a lorry

came in the opposite direction in a high speed and dashed the jeep

in which D1 and others were travelling. The jeep got struck beneath

the lorry. P.W.1 saw A4 and A20 got down from the lorry armed with

hunting sickles. A47 and A48 went to the road from bushes and

instigated other accused to kill D1, D2 and others. Then A1 hurled

bomb on the first jeep of D1. Then A1 hacked on the forehead of D1

with hunting sickle, A2 hurled a bomb on D1, A4 dragged D1 from

the jeep and hacked D1 on the chin with a hunting sickle, A3 hacked

D1 on his left hand with a hunting sickle, A5 and A6 hurled bombs on

the jeep of D1. A8, A9, A10, A11, A12, A13, A14, A15, A17 and A18

also hurled bombs on the jeep of D1 and hacked him with hunting

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

sickles. Thereafter all the accused raised voice uttering that all the

persons in the jeep are dead and fled away from the scene of

offence in a Tata sumo and a Mini Lorry towards Laddagiri Village.

Five minutes after the accused left, P.W.1 got down from the second

jeep and went towards the first jeep and found the dead body of D1

lying on the ground by the side of the jeep. Except P.W.5, D6 and

D11, all others were lying dead. Thereafter the persons who were

travelling in the second jeep went to that place and shifted the

injured to the Government hospital in 108 Ambulance. At about 9.00

A.M. P.W.28-S.I., Devanakonda Police Station received a call from

P.W29- the Inspector, Pathikonda Police Station informing that an

attack took place against D1 and asked him to go to Kapatralla

village to maintain law and order. At about 9.20 or 9.30 A.M. P.W.37-

Inspector, Kodumuru Circle received information about collision of

two (2) vehicles. By the time, P.W.37 reached scene of offence,

there was already a big gathering of people and presence of 108

Ambulance. He found some of the persons in the jeep died. Then

immediately P.W.37 informed the same to P.W.41-SDPO, Kurnool.

He shifted the injured persons i.e., P.W.5, D6 and D11 in 108

Ambulance to Government General Hospital, Kurnool.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

17. On the same day at about 10.45 A.M. P.W.15-Civil

Assistant Surgeon, Government General Hospital, Kurnool examined

P.W.5 and found foreign bodies in the scalp. She removed the

foreign bodies from the scalp of P.W.5 and handed over them to the

Station House Officer, Gonegandla along with a letter dated

17.5.2008, which is marked as Ex.P31. On the same day, P.W.41-

SDPO, Kurnool recorded statement of D11 at Government General

Hospital, Kurnool in the presence of P.W.15 and the said statement

is marked as Ex.P102. At about 11.00 A.M. P.W.14 went to the

scene of offence and got the scene photographed through P.W.37.

He also gave instructions to shift both the vehicles to Kodumur

Police Station. On receipt of information, P.W.40-Circle Inspector,

Adoni along with his staff reached the scene of offence at about

12.15 P.M.. Thereafter P.W.41 prepared rough sketch under Ex.P95

at the scene of offence. On the same day between 1.25 P.M and

2.00 P.M. P.W.9-II Additional Junior Civil Judge, Kurnool recorded

Dying Declaration from D11, which is marked as Ex.P3.

18. Thereafter P.W.1 went to Gonegandla Police Station and

gave a written report under Ex.P1. On receipt of the said report,

P.W.25-Sub-Inspector of Police, Gonegandla Police Station at about

3.00 P.M. registered a case in Crime No.56 of 2008 for the offences

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

punishable under Sections 147, 148, 324, 307, 302 r/w 149 IPC and

Sections 3 and 5 of the Explosive Substances Act and Section 25(1)

(b) of the Arms Act. Ex.P48 is the original FIR. P.W.25 sent copy of

FIR to SDPO, Kurnool for further investigation. He also issued

copies of FIRs to all the concerned. After receipt of Ex.P48, P.W.41

took up investigation along with P.W.40. P.W.41 along with P.W.40

examined the scene of offence between 3.55 P.M. and 5.30 P.M and

seized five (5) hunting sickles, unexploded bomb and blood stained

chappals and prepared scene of offence panchanama, which is

marked as Ex.P67. On the same day, at about 4.00 P.M., P.W.41

instructed P.W.37 to shift the dead bodies to Government General

Hospital, Kurnool. Accordingly P.W.37 shifted the dead bodies. He

also shifted both the vehicles to Kodumur Police station. P.W.37

found unexploded country made bombs in the jeep inside the

dashboard and he removed them and kept them in a plastic bucket.

19. P.W.41 issued instructions for conducting post-mortem

examination over the dead bodies.

20. On 18.5.2008, P.W.37 conducted inquest over the dead

body of D1 from 6.00 A.M. to 8.30 A.M. at Government General

Hospital, Kurnool in the presence of P.W.1 and P.W.13 and the

inquest report is marked as Ex.P6. At the same time, P.W.32-Sub-

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

Inspector, Gudur Police Station conducted inquest over the dead

body of D2 in the presence of P.W.1 and P.W.13 and the inquest

report is marked as Ex.P8. P.W.38-Inspector, Adoni Police Station

conducted inquest over the dead of D3 in the presence of P.W.1 and

P.W.13 and the inquest report is marked as Ex.P10. P.W.24-Sub-

Inspector of Police, Nandavaram Police station conducted inquest

over the dead body of D4 in the presence of P.W.1 and P.W.13 and

the inquest report is marked as Ex.P12. P.W.25-Sub-Inspector of

Police, Gonegandla Police station conducted inquest over the dead

body of D5 in the presence of P.W.1, P.W.11 and P.W.13 and the

inquest report is marked as Ex.P14. P.W.30- Circle Inspector, Alur

Police station conducted inquest over the dead body of D6 in the

presence of P.W.1, P.W.12 and P.W.13 and the inquest report is

marked as Ex.P16. P.W.31-Sub-Inspector of Police, Kurnool Police

station conducted inquest over the dead body of D7 in the presence

of P.W.1 and P.W.13 and the inquest report is marked as Ex.P18.

P.W.39- Inspector, Renigunta Police station conducted inquest over

the dead body of D8 in the presence of P.W.1and P.W.13 and the

inquest report is marked as Ex.P20. P.W.33-Sub-Inspector of Police,

Nagulapuram Police station conducted inquest over the dead body

of D9 in the presence of P.W.1 and P.W.13 and the inquest report is

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

marked as Ex.P22. P.W.36-Sub-Inspector of Police, Kurnool Police

station conducted inquest over the dead body of D10 in the presence

of P.W.1 and P.W.13 and the inquest report is marked as Ex.P24.

On 24.5.2008, P.W.25-Sub-Inspector of Police, Gonegandla Police

station conducted inquest over the dead body of D11 between 2.00

P.M and 4.30 P.M. in the presence of P.W.1 and the inquest report is

marked as Ex.P51.

21. P.W.22 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D9. He

found twelve (12) external injuries on the dead body of D9. He

opined cause of death was due to shock and haemorrhage due to

multiple injuries and issued post-mortem examination certificate

under Ex.P44.

22. P.W.19 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D1. He

found thirty three (33) injuries on the dead body of D1. He opined

cause of death was due to shock and haemorrhage due to multiple

injuries and issued post-mortem examination certificate under

Ex.P36.

23. P.W.26 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D5. He

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

found external injuries on the dead body of D5. He opined cause of

death was due to shock and haemorrhage due to multiple injuries

and issued post-mortem examination certificate under Ex.P52.

24. P.W.22 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D10. He

found eleven (11) external injuries on the dead body of D10. He

opined cause of death was due to shock and haemorrhage due to

multiple injuries and issued post-mortem examination certificate

under Ex.P45.

25. P.W.19 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D2. He

found injuries on the dead body of D2. He opined cause of death

was due to shock and haemorrhage due to multiple injuries and

issued post-mortem examination certificate under Ex.P37.

26. P.W.22 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D3. He

found seven (7) external injuries on the dead body of D3. He opined

cause of death was due to shock and haemorrhage due to multiple

injuries and issued post-mortem examination certificate under

Ex.P42.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

27. P.W.26 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D6. He

opined cause of death was due to shock and haemorrhage due to

multiple injuries and issued post-mortem examination certificate

under Ex.P53.

28. P.W.19 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D4. He

found seventeen (17) injuries on the dead body of D4. He opined

cause of death was due to shock and haemorrhage due to multiple

injuries and issued post-mortem examination certificate under

Ex.P38.

29. P.W.22 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D7. He

found twelve (12) external injuries on the dead body of D7. He

opined cause of death was due to shock and haemorrhage due to

multiple injuries and issued post-mortem examination certificate

under Ex.P43.

30. P.W.26 Assistant Professor, Forensic Medicine, Kurnool

Medical College conducted autopsy over the dead body of D8. He

found some internal and external injuries on the dead body of D8. He

opined cause of death was due to shock and haemorrhage due to

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

multiple injuries and issued post-mortem examination certificate

under Ex.P54.

31. On 18.5.2008 at about 12.45 P.M., P.W.18, Dr. Padma,

Chandra Super Speciality Hospital, Kurnool examined P.W.5 and

found four (4) external injuries and admitted P.W.5 in ICU. She

opined that Injuries No.1,2 and 4 are simple in nature and injury No.3

is grievous in nature. She found that P.W.5 was in unconscious

condition at the time of admission in the hospital. She issued Wound

Certificate under Ex.P35.

32. On 18.5.2008, P.W.27 who worked in APFSL, Hyderabad,

visited the scene of offence between 11.30 A.M. and 6.00 P.M. along

with Assistant Director, RFSL, Kurnool and found head on collision

between a lorry bearing No.AP26U1168 and a trax jeep bearing

No.AP21M236. He found nine (9) throw down type bombs on the

trax jeep. He defused a bomb and handed it over to police for

forwarding it to FSL. A report issued by him is marked as Ex.P55.

33. On 19.5.2008, P.W.41 examined P.Ws 2 to 4 and

recorded their statements in his office. On 20.5.2008, he examined

P.Ws6 and 7 and recorded their statements. Basing on the reports of

revenue officials P.W.41 determined that the scene of offence is

situated within the limits of Machapuram village of Devanakonda

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

mandal. From 17.5.2008 to 21.5.2008, P.W.41 investigated into the

case, then the Superintendent of Police, Kurnool issued a memo

directing P.W.41 to re-register the case at Devanakonda Police

station. On 22.5.2008, P.W.25 the Sub-Inspector of Police Station,

Gonegandla Police Station presented the FIR in Crime No.56 of

2008 to P.W.28-Sub-Inspector of Police Devanakonda to re-register

the same on the point of jurisdiction. Thereafter P.W.28 re-registered

the same as a case in Crime No.37 of 2008 of Gonegandla Police

Station for the same offences. The re-registered FIR is marked as

Ex.P56.

34. On 24.5.2008, A1 and some others went to the office of

P.W.10 (Tahsildar, Bethamcherla Mandal) and A1 made

confessional statement before him. P.W.10 recorded the statement

of A1 and forwarded it to P.W.41-SDPO Kurnool District along with a

letter. Exs.P4 and P5 are the confessional statement of A1 and

forwarding letter respectively. Thereafter P.W.41 examined A1 in the

presence of P.W.13 and recorded his statement. Ex.P26 is the

confessional statement of A1. P.W.41 arrested A1 at 12.45 P.M.,

basing on the confession of A1, P.W.41 arrested A2 to A15, A17 to

A25 and A27 to A32 near Gajuladinne Project. All the arrested

accused confessed one by one and in pursuance of their confession,

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

MOs 7 to 15 were recovered. Ex.P29 is the confession and seizure

panchanama.

35. On 24.5.2008, while undergoing treatment D11

succumbed to the injuries. On the same day, P.W.25 held inquest

over the dead body of D11 in the presence of P.W.1 at GGH,

Kurnool. Ex.P51 is the inquest report.

36. On the same day, P.W.19, Assistant Professor, Forensic

Medicine, Kurnool Medical College conducted autopsy over the dead

body of D11. He opined cause of death was due to shock and

haemorrhage. He issued post-mortem certificate under Ex.P39.

37. On 30.5.2008, P.W.41 along with P.W.35, P.W.37, P.W.13

and others proceeded to Veldurthi Police Station and apprehended

A26, A36, A38, A41 and A43. On the confession made by the

arrested accused, he seized one hunting sickle each from the

possession of A26 and A38. He arrested all the above five (5)

accused and seized Mos 16 to 21 and Ex.P62 is the confession and

seizure panchanama.

38. On 04.6.2008, P.W.41 seized abandoned mini lorry

bearing No.KA 15 1518 (MO4) and Ex.P59 is the seizure

panchanama.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

39. On 13.6.2008, P.W.41 arrested A42 at Pathikonda. On the

confession made by A42, he apprehended A45 at his residence and

seized country made bombs Mos 22 to 32. Ex.P56 is the confession

and seizure panchanama.

40. On 18.6.2008 P.W.41 arrested A44 in Gayathri Filling

Station at Kodamur and Ex.P63 is confession cum arrest

panchanama. On 23.6.2008, A16 surrendered before P.W.41 and

Ex.P103 is the confession and arrest panchanama. On 26.6.2008

P.W.41 arrested A46 and Ex.P64 is the confession cum arrest

panchanama. P.W.41 examined P.W.5 and recorded his statement

on 11.8.2008. On 18.8.2008 P.W.41 obtained sanction orders from

P.W.17 for prosecuting the accused under Explosive Substances

Act. Ex.P34 is the sanction order. After completion of investigation,

P.W.41 filed charge sheet on 18.8.2008.

41. In support of its case, the prosecution examined P.Ws.1 to

41 and marked Exs.P1 to P114 and exhibited M.Os.1 to 116. During

cross-examination of prosecution witnesses Exs.D1 to D37 were

marked.

42. When the accused were examined under Section 313

Cr.P.C., they denied the incriminating material found against them in

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

the evidence of prosecution witnesses. On behalf of the accused,

DWs 1 to 4 were examined.

43. Heard Sri T. Pradyumna Kumar Reddy, Sri P. Veera

Reddy, Sri G.L.V.Ramana Murthy, Sri Ghanta Rama Rao, learned

Senior Counsel, Sri Raja Reddy Koneti, Sri O. Kailashnadh Reddy,

Sri D. Kodandaramireddy, Smt. C. Vasundhara Reddy, Sri G. Vijaya

Saradhi, Sri Challa Ajay Kumar, learned counsel, appearing for the

appellants and Sri Y. Nagi Reddy, learned Public Prosecutor

appearing for the State.

44. Sri T. Pradyumna Kumar Reddy, learned senior counsel,

leading the batch of cases, strenuously contended that though the

crime was registered against eighteen (18) persons, the case

swelled into 46 persons in the charge sheet. He further contended

that P.Ws 1 to 4 and P.Ws.6 to 8 are not at all eye-witnesses to the

incident as they were not travelling in the second jeep. If really the

presence of second jeep was there, P.W.1 ought to have given

report to the police, who were present at the scene of offence.

Admittedly, the police officials (P.Ws.28, 29, 37 and 41) are very

much present at the scene of offence by 11.00 A.M., but P.W.1 did

not choose to give any report to the said police official. But he gave

Ex.P1 report to the police at police station at about 3.00 P.M. and the

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

said report received by the Magistrate at about 10.15 P.M. in the

night. He further contended that according to P.W.1 the second jeep

in which P.W.1 and others following the first jeep were at a distance

of 30 to 40 feet. If really these witnesses were travelling in the

second jeep, the second jeep must have got some damage due to

hurling of bombs. He also contended none of the prosecution

witnesses gave the registration number of second jeep, in which they

were travelling. He also contended that the investigating officer-

P.W.41 also did not make any effort to trace out the second jeep, in

which the prosecution witnesses were said to be travelled. He also

contended that P.W.5 who travelled in the first jeep and received

injuries was shifted to Government General Hospital, Kurnool. The

Doctor-P.W.15 examined P.W.5 at about 10.45 A.M. and removed

MOs16 and 17 foreign bodies from the scalp of P.W.5 and handed

over them to the Station House Officer, Gonegandla-P.W.25 along

with Ex.P31 letter. Even at that juncture, P.W.5 did not refer to the

second jeep. So far as witnesses in the first jeep are concerned, the

evidence of P.W.5 and the dying declarations of D11 are available

and that even in the dying declarations of D11, no reference is made

to the second jeep. Apart from P.Ws 1 to 4 and P.Ws. 6 to 8, some

other witnesses were also travelling in the second jeep, but in their

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

statements recorded under Section 161 Cr.P.C., they stated that

they were at the village at the time of incident. In the dying

declarations of D11 marked as Ex.P3 and P102 no reference was

made about the presence of second jeep. He further contended that

the driver of the second jeep was also not examined by the

prosecution who was shown as L.W.35-Sk.Badehsaheb. All these

prosecution witnesses i.e., P.Ws 1 to 8 did not furnish the

registration number of the second jeep. He further contended that

the statement of P.W.5 was recorded on 11.8.2008, though the

incident took place on 17.5.2008 and it is nearly after three (3)

months that too just before filing of the charge sheet i.e., on

18.8.2008. Learned Senior Counsel further contended that in the

rough sketch marked as Ex.P95, there is no reference to the second

jeep. He further contended that if really P.W.1 was present in the

second jeep in the front seat, the accused will not leave him, since

P.W.1 is shown as accused in six (6) murder case. Though P.W.1

was present at the time of incident which took place at about

9.15 A.M., he did not choose to give report to any of the police

officials i.e., P.Ws.28, 29, 37 and 41 who were present at the scene

of offence by 11.00 A.M. He did not choose to give report up to 3.00

P.M. and it is only after due deliberations and confabulation with the

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

prosecution party P.W.1 gave report Ex.P1. He further contended

though the distance between the police station and the Court is 50

kilometers, the FIR reached the Court at about 10.15 P.M. He further

contended that P.W.13 who is the only witness for arrest of the

accused and seizure of weapons did not support the case of the

prosecution. So far as the extra judicial confession, said to have

been made before P.W.10, he also did not support the case of the

prosecution. He finally contended that the trial Court having

acquitted the other accused relying on the evidence of the same

witnesses, convicting the appellants herein alone cannot be

sustained.

45. Sri P. Veera Reddy, learned senior counsel representing

A22 and A23 stated that during pendency of the present Criminal

Appeal A22 died, hence case against him stands abated. So far as

A23 is concerned, learned senior counsel contended that his name

was not mentioned in the FIR-Ex.P1. The presence and participation

of A23 was spoken by P.Ws 6 to 8 and they attributed specific overt

acts to him, stating that A23 caused injury on the left side of neck of

D2. But as per the medical evidence adduced through P.W.19, no

such corresponding injury was found on D2. He further contended

that in the dying declarations (Ex.P3, Ex.P102), the name of A23

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

was not mentioned. He also contended that injured witness (P.W.5)

also did not refer to the presence and participation of A23. Apart

from that P.Ws. 1 to 4 did not refer to the presence and participation

of A23.

46. Sri Raja Reddy Koneti, learned counsel appearing on

behalf of A16 contended that no specific overt act was attributed

against him by P.Ws 1 to 8 and even about the participation of A16.

He also contended that in the dying declarations of D11 marked as

Exs.P3 and P102, no reference was made either to the participation

or to the presence of A16 at the time of incident.

47. Smt. C. Vasundhara Reddy, learned counsel representing

A4 contended that charge framed against A4 was under Section 302

IPC, but the learned trial Judge convicted him under Section 302 r/w

109 IPC. She also contended that in the initial dying declaration of

D11 marked as Ex.P3, it is stated that a tractor dashed against their

jeep. But there is no reference to the name of A4. In the second

dying declaration of D11, which is marked as Ex.P102, D11 stated

that lorry driven by A4 hit their jeep who got down from the lorry and

dragged D1 from the jeep and hacked him with a sickle. She further

contended that though there was no charge framed against A4 under

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

Section 3 of Explosive Substances Act, learned trial Judge convicted

him under Section 3 of Explosive Substances Act.

48. Sri G.L.V.Ramana Murthy, learned senior counsel

representing A8, A10 and A11 contended that P.Ws 1 to 4 did not

attribute any specific overt acts against them except making omnibus

allegations. He also contended that the second jeep in which P.Ws 1

to 4 and 6 to 8 were travelling are not at all present at the scene of

offence at relevant point of time. He also contended that P.Ws. 6 to 8

did not spell out the names of A8, A10 and A11. In the dying

declaration of D11 also the names of A8, A10 and A11 were not

mentioned. In the dying declaration Ex.P3, it is stated that persons

belonging to Laddagiri dashed against their jeep, whereas A8, A10

and A11 belong to Kapatralla village. In the second dying declaration

of D11 marked as Ex.P102 the names of A8, A10 and A11 are not

mentioned. P.W.5 /the injured witness also did not speak anything

against A8, A10 and A11 and he did not even refer to their names.

Learned senior counsel also contended that though the driver of the

second jeep is shown as L.W.35-Sk.Badehsaheb, the prosecution

did not choose to examine him.

49. Sri Challa Ajay Kumar, learned counsel appearing for A20

and A27 contended that the names of A20 and A27 were not at all

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

mentioned in the earliest report Ex.P1. Even the prosecution

witnesses P.Ws 2, 3 and 6 to 8 did not state anything against A20

and A28 and that P.W.1 for the first time attributed specific overt acts

against A20 and A27 stating that they attacked D1, but whereas

P.W.4 states that A20 and A27 hurled bombs on D1. But P.W.5

stated in his belated version, whose statement was recorded after

nearly three (3) months, just before filing of the charge sheet that, A4

and A20 jumped from lorry and attacked D1. He further contended

that there is no reference to the names of A20 and A27 in the dying

declarations of D11 marked as Ex.P3.

50. Sri Ghanta Rama Rao, learned senior counsel also argued

on the same lines contending that the presence of second jeep is not

at all there and the prosecution came up with the present version

belatedly and no reliance can be placed on the evidence of P.Ws 1

to 8. He further contended that P.Ws 1 to 4 and P.Ws 6 to 8

attributed overt acts to different sets of accused. The evidence of

these witnesses is not at all consistent. He further contended that

Ex.P1 was hit by Section 162 Cr.P.C. as the police have already

information from P.W.15 at about 11.00 A.M., on the fateful day. As

such all the learned counsel sought for setting aside the convictions

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

and sentences recorded against the appellants by the learned trial

Judge.

51. On the other hand, Sri Y. Nagi Reddy, learned Public

Prosecutor opposed the appeals by contending that the dying

declarations Ex.P3 and P102 are only to find out the way in which

attack took place. Though the presence of second jeep was not

mentioned in these dying declarations the same is not fatal to the

prosecution case. He further contended that D1 being the faction

leader will not go in a single vehicle and naturally his followers will

follow him in the second jeep. He further contended that the reaching

of FIR to the Court at 10.15 P.M. is for various reasons and the

same cannot be taken as a serious note. He also contended for

latches on the part of the investigating agency in not seizing the

second jeep cannot be fatal to the case of the prosecution. He

further contended that so far as the evidence of P.W.5 is concerned,

there is possibility of he witnessing the first part and due to

commotion it may not be possible to witness the entire episode. He

also contended that the statement of P.W.5 was recorded on

11.8.2008 well within the date of filing of the charge sheet and the

same cannot be termed as false statement. He further contended

that defence did not put any suggestion to P.W.41 that

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

FIR was registered belatedly as the same reached the Magistrate at

10.15 P.M. He also contended that merely because P.W.41 did not

show the second jeep in the rough sketch, it is not fatal to the

prosecution case. He also contended that FIR was not hit by Section

162 Cr.P.C. as the details of assailants were not known prior to

Ex.P1. He also contended that the evidence of P.Ws 1 to 8 coupled

with Ex.P3 and P102 established the guilt of the accused beyond all

reasonable doubt. He also contended that the evidence of P.Ws. 1 to

8 is consistent as such he sought for dismissal of the appeals by

confirming the convictions and sentences recorded by the learned

trial Judge.

52. We have gone through the entire evidence on record

carefully.

53. To prove its case, prosecution adduced the evidence of

P.Ws 1 to 4 and P.Ws 6 to 8, who were travelling in the second jeep.

Prosecution also adduced the evidence of P.W.5 who is travelling in

the first jeep along with D1 to D11 and who got injured in the said

incident. Finally the prosecution relied on the two dying declarations

made by D11.

54. First we will deal with the oral evidence of P.Ws 1 to 4 and

P.Ws 6 to 8.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

55. P.W.1 in his report-Ex.P1 has stated that D1 along with

D2, D7, P.W.5, D9, D11, D6 and D4 started from Kapatralla village

to go to Kurnool town in a trax jeep bearing registration No.

No.AP21M8434, P.W.1, L.W.35-Sk.Badehsaheb, L.W.38-Ediga

Anjaneyulu, P.W.2, P.W.7, L.W.37-Diddikadi Naganna, L.W.28-Boya

Chintamanu, P.W.8, L.W.27-Boya Narasaiah, P.W.4, L.W.34-Boya

Ramudu and P.W.3 in another trax jeep followed the first jeep at

about 8.30 A.M., while proceeding towards Kurnool, D3, D5, and D8

got into the first jeep at Kapatralla stage. Both the vehicles were

proceeding towards Kurnool. At about 9.00 A.M. when both the

vehicles passed through Bodepadu-Machapuram stage, bombs were

hurled on first jeep in which all the deceased were travelling from

both sides of the road. Inspite of that the first jeep was proceeding

and a lorry bearing registration No. AP26U1168 came in opposite

direction and dashed the said jeep which was stuck beneath the

lorry. Some of the persons got down from the lorry. At that time, A47

and A48 came out from bushes and uttered to kill D1, D2 and all

others. Then A1 hurled a bomb on D1 and hacked D1 with a hunting

sickle on the forehead. A2 hurled a bomb on D1. A4 hacked D1 on

his face with a hunting sickle. A3 hacked on the left hand of D1 with

a hunting sickle. Then A5, A6, A7, A17, A8, A9, A18, A11, A12, A13,

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

A14, A15, A16 and others hurled bombs on the jeep and hacked with

hunting sickles. After confirming that all the deceased died A47, A48

and some others went towards Laddagiri leaving the lorry there itself.

Due to fear, P.W.1 remained in the second jeep. After all the

accused left the scene P.W.1 got down from the second jeep and he

along with P.Ws 2 to 4 and P.Ws. 6 to 8 went to the first jeep and

found all of them died except P.W.5, D6 and D11.

56. Coming to the evidence of P.W.1, he has stated that after

the lorry dashed the first jeep, the jeep stuck beneath the lorry. He

states that A4 and A20 got down from the jeep. Then A47 and 48

came out from the bushes uttering to kill D1, D2 and all others. A1

hurled a bomb on the jeep and hacked on the forehead of D1 with a

hunting sickle. A2 also hurled a bomb on D1. A4 dragged D1 from

the jeep and hacked on his chin with a hunting sickle. A3 hacked on

the left hand of D1 with a hunting sickle. Then A5 and A6 hurled

bombs on the jeep. A8, A17, A9, A18, A11, A10, A15, A16, A14, A12

and A13 hurled bombs on the jeep and hacked D1 and other

deceased with hunting sickles. Thereafter, all the accused fled away

towards Laddagiri village in a Tata Sumo and a Mini Lorry uttering

that all the deceased died. P.Ws 1 to 4 and P.Ws.6 to 8 went to the

first jeep and found all of them died except P.W.5, D6 and D11. They

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

shifted three injured persons i.e. P.W.5, D6 and D11 to Government

General Hospital, Kurnool in 108 Ambulance. Then P.W.1 went to

Gonegandla Police Station and gave Ex.P1 report to the police.

57. P.W.2 in his evidence has also attributed similar overt

acts. Apart from what P.W.1 stated he has introduced omnibus

allegation of hurling bombs on the jeep by A19, A21, A22 and A23.

P.W.2 also stated stating A24 hacked on the face of D1 with a

hunting sickle. He also stated stating A25 hacked D2 on the face

with a hunting sickle. He further stated that A26 hurled a bomb inside

the jeep.

58. P.W.3 also stated in the same lines of P.W.2.

59. P.W.4 also stated in the same lines. Apart from what

P.Ws.2 and 3 stated, he attributed omnibus allegations of hurling

bombs on the jeep by A20, A27, A28, A29 and A24.

60. Coming to the evidence of P.W.6, he stated that after the

lorry dashing the jeep, A1 got down from the lorry and hurled a bomb

on the jeep. A1 hacked on the forehead of the deceased with a

hunting sickle. A2 hurled a bomb on the deceased. A3 an A4 hacked

on the left hand and chin of D1 with hunting sickle. He also stated

that A23 hacked on the left side of neck of D2. He further stated that

A26, A32 and A36 hurled bombs on the jeep.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

61. P.W.7 in his evidence attributed a specific overt act

against A22 stating that he hacked on the face of D1 below the left

eye with a hunting sickle, which was not stated by P.Ws.1 to 4 and 6.

He also attributed specific overt act against A23 as stated by P.W.6.

He further stated that A26, A27 and A36 hurled bombs on the jeep.

He also stated that A34, A35 and A7 armed with hunting sickles,

murdered D1 and others.

62. P.W.8 in his evidence has attributed specific overt acts

against A1 to A4, A22 and A23 only. He did not state anything

against the remaining accused.

63. We have analysed the above evidence carefully. Having

carefully scrutinised the evidence, the following facts came to light.

64. P.W.1 attributed overt acts against A1 to A8 only. P.W.2

extended the overt acts against A19, A21, A23, A24, A25 and A26.

P.W.3 extended the overt acts against A20, A27, A28 and A29.

P.W.6 further extended overt acts against A36 and A37. P.W.7

extended overt acts against A34 and A35. But, P.W.8 did not state

anything against the accused except A1 to A4, A20 and A23.

Further, P.Ws 1 and 2 stated in their evidence that immediately after

the lorry hitting the jeep A47 and A48 came on to the road and

uttered to kill D1, D2 and all others. But, P.Ws 3, 4 and 6 to 8 did not

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

state in their evidence about A47 and A48 came on to the road and

uttered to kill the deceased. Further P.W.1 in his report (Ex.P1) did

not state about the presence of P.W.6 at the time of incident. As

seen from the cross-examination of Investigating Officer-P.W.41 the

statements of P.Ws 2 to 4 were recorded on 19.5.2008 and P.Ws 6

to 8 were recorded on 20.5.2008.

65. All these witnesses attributed different overt acts to

different persons. Their evidence is not consistent with each other.

Further according to these witnesses, the second jeep was following

at a distance of 30 to 40 feet from the first jeep. If really, these

witnesses were travelling in the second jeep, their vehicle also must

have been damaged to some extent due to bomb explosion. Further

the driver of the second jeep (L.W.35-Sk.Badehsaheb) was not

examined by the prosecution. Apart from that P.Ws 2 to 4 and

P.Ws.6 to 8 stated in their evidence stating that after witnessing the

hurling of bombs on first jeep, they stopped their vehicle.

Immediately, P.Ws 2 to 4 and P.Ws.6 to 8 got down from the jeep

and hide themselves behind bushes and witnessed the entire

episode. P.W.1 alone remained in the front seat of the second jeep.

If really P.W.1 was present in the second jeep that too in the front

seat, the accused would not have left him, as he is one of the

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

accused in earlier six murder case. If really the second jeep was

present following the first jeep they ought to have given the

registration number of second jeep in which they were travelling.

Even the investigating officer (P.W.41) did not refer to the presence

of second jeep in the rough sketch marked as Ex.95. In Ex.P1 the

number of the first jeep and number of the lorry has been furnished

by P.W.1. But he did not furnish the number of the second jeep in

which he along with other witnesses were proceeding. Even

according to the evidence of P.Ws 1 to 4 and P.Ws.6 to 8, nobody

received any injury in the said incident. Further, if really P.Ws 1 to 4

and P.Ws.6 to 8 were present at the time of incident they ought to

have given report to the police officials (P.Ws 28, 29, 37 and 41),

who were present there, by 11.00 A.M. Admittedly, according to the

prosecution all the police officials were present by 11.00 A.M., at the

scene of offence and P.W.5, D6 and D11 were shifted to the

Government Hospital, Kurnool. Even the Doctor/P.W.15 gave

treatment to P.W.5 by 10.45 A.M. P.W.15 removed the foreign

bodies from the scalp of P.W.5 and handed over the same to P.W.25

along with a letter/ Ex.P31. Those foreign bodies were also marked

as Mos. 16 and 17. But, P.W.1 remained calmly at the scene without

giving any report to the police, which leads to grave suspicion, in the

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

facts and circumstances of the case. After six (6) hours i.e., at about

3.00 P.M., P.W.1 went to the police station and gave report, which is

marked as Ex.P1. Even in Ex.P1 also P.W.1 refers to the names of

A1 to A18 only. Admittedly, even according to prosecution all the

accused were known to P.Ws 1 to 4 and 6 to 8, but curiously Ex.P1

does not contain the names of all the accused. Further, P.Ws 1 to 4

attributed overt acts to some of the accused and P.Ws 6 to 8

attributed overt acts to different persons, as such we have no

hesitation to come to the conclusion that P.Ws 1 to 4 and P.Ws. 6 to

8 were not at all present in the second jeep and the presence of

second jeep itself is doubtful.

66. Further P.Ws 1 to 4 and P.Ws.6 to 8 tried to implicate A47

and A48 by showing them as A1 and A2 in the FIR. But Investigating

Agency deleted their names from the charge sheet stating that their

participation was not there. Of course, de novo trial was conducted

against them showing as A47 and A48. But the trial Court acquitted

them stating that their involvement was not there. The said acquittal

has become final, as such we are not inclined to place reliance on

the evidence of P.Ws 1 to 4 and P.Ws.6 to 8.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

67. Though P.W.s 1 to 4 and P.Ws. 6 to 8 were present at the

scene of offence on 15.5.2008, their statements under Section 161

Cr.P.C. came to be recorded on 19.5.2008 and 20.5.2008. Having

carefully analysed and scrutinised the evidence of P.Ws 1 to 4 and

P.Ws. 6 to 8, we have no hesitation in coming to the conclusion that

their evidence suffers from inconsistencies and improvements from

stage to stage giving raise to the suspicion to the genesis of the

prosecution case.

68. The next evidence available is the injured witness i.e.

P.W.5. Though P.W.5 received injuries on the fateful day i.e. on

17.5.2008 his statement came to be recorded on 11.8.2008 i.e. just

before filing of the charge sheet on 18.8.2008. Admittedly, P.W.15/

doctor removed Mos 16 and 17/foreign bodies from the scalp of

P.W.5 at about 10.45 a.m. on 17.5.2008. Thereafter he joined in the

hospital of P.W.18 on his own without giving any information to the

investigating agency. It is not the case of the prosecution that P.W.5

was unconscious over a period of three (3) months. No reason is

coming forward as to why the statement of P.W.5 was not recorded

on 17.5.2008 and until 11.8.2008. P.W.5 in his evidence stated that

immediately after collision, he fell down on the floor of the jeep and

two dead bodies fell on him and until he shifted into ambulance he

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

was beneath the two dead bodies. In such circumstances, he

witnessing the incident is impossible. In view of the above

circumstances, we are not inclined to place any reliance on the

evidence of P.W.5.

69. Coming to the next evidence i.e. dying declaration of D11

recorded by P.W.9 marked as Ex.P3, D11 stated that while they

were going in the jeep at about 11.00 A.M., a tractor was kept on the

road obstructing their jeep and persons belonging to Maddaleti and

Chakrapani hurled bombs on their jeep. He also stated in Ex.P3 that

people belonging to Laddagiri attacked them. Except stating that

nothing has been attributed to any of the accused. As seen from the

material on record, all the accused belong to Kapatralla village.

Ex.P3 was recorded at about 1.10 P.M. by P.W.9/ II Additional Junior

Civil Judge, Kurnool. In Ex.P3, D11 has not stated anything against

anyone of the accused. On the other hand, he stated that persons

belonging to Laddagiri attacked them. Coming to the second dying

declaration i.e. Ex.P102 recorded by P.W.41-Investigating Officer, it

is stated that at about 8.30 A.M. on the date of incident a lorry hit

their vehicle and the jeep struck beneath the lorry. Immediately A1

and his followers i.e. A24, A25, A19, A20 surrounded the jeep and

attacked D1 by dragging him out of the jeep. Thereafter all the

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

accused hurled bombs and left the scene of offence. Subsequently

he along with D6 and P.W.5 were shifted to hospital in an

Ambulance. The said second dying declaration was recorded by

P.W.41 in the hospital. But Ex.P3 was recorded by P.W.9/ II

Additional Junior Civil Judge, Kurnool. In Ex.P3, D11 has specifically

stated that tractor hit their vehicle and persons belonging to

Laddagiri hurled bombs and left the scene. But in the second dying

declaration i.e.Ex.P102 recorded by the investigating officer-P.W.41,

D11 improved his version, obviously at the instance of his party

people, as such we are not inclined to place any reliance on dying

declarations Ex.P3 and P102 as both of them are not consistent.

Further P.W.15 admitted in his evidence stating that he left the

hospital by 2.00 P.M. Surprisingly Ex.P102 recorded in the evening

contained endorsement of P.W.15 which gives raise to suspicion that

Ex.P102 was pressed into service at a later point of time to suit the

prosecution version.

70. Coming to the next evidence available on record is the

extra judicial confession said to have been made before P.W.10.

Unfortunately, P.W.10 did not support the case of the prosecution

and he turned hostile.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

71. So far as the arrest and recovery is concerned, the only

mediator who was examined as P.W.13 also did not support the

case of the prosecution and he also turned hostile.

72. Except the evidence of P.Ws 1 to 4 and P.Ws.6 to 8, the

evidence of P.W.5, and the dying declarations (Ex.P3 and P102) of

D11, there is no material on record. As already pointed out, the

evidence of P.Ws 1 to 4 and P.Ws. 6 to 8, is belated version and

their evidence suffers from number of inconsistencies and

improvements. The evidence of P.Ws 1 to 4 and P.Ws.6 to 8 do not

inspire confidence of this Court. So far as the evidence of P.W.5 is

concerned, his statement was recorded for the first time on

11.8.2008 nearly after three (3) months that too just before filing of

charge sheet on 18.8.2008. As already pointed out that P.W.5

witnessing the incident is impossible as he was on the floor of the

jeep beneath two dead bodies. As such we do not consider the

evidence of P.W.5 as it is being belated one, without explanation for

such delay.

73. Coming to the dying declarations of D11, which were

marked as Ex.P3 and P102, both of them are not consistent with

each other. D11 gave different versions in his two dying declarations.

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

Therefore, Exs.P3 and P102 also cannot be considered since they

are inconsistent with each other.

74. We are conscious that eleven (11) persons were done to

death in the present case. But the prosecution has to place cogent

evidence to convict the accused for the offences alleged against

them. But in the case on hand, the evidence adduced by the

prosecution is shaky and the prosecution is not able to prove the

guilt of the accused beyond all reasonable doubt.

75. In the judgment reported in TARA SINGH AND OTHERS

VS THE STATE OF PUNJAB1, the Hon'ble Apex Court observed

that

"In cases arising out of acute factions there is a tendency to implicate persons belonging to the opposite faction falsely. In order to avert the danger of convicting such innocent persons the courts are cautioned to scrutinise the evidence of such interested witnesses with greater care and caution and separate grain from the chaff after subjecting the evidence to a closer scrutiny and in doing so the contents of the FIR also will have to be scrutinised carefully. However, unless there are indications of fabrication, the court cannot reject the prosecution version as given in the FIR and later substantiated by the evidence merely on the ground of delay. These are

1991 SUPP (1) SCC 536

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

all matters for appreciation and much depends on the facts and circumstances of each case."

76. In the case on hand also, the prosecution party in their

over-enthusiasm to get conviction for more number of persons

belonging to the other party has implicated them falsely, which

effected the entire case of prosecution. As already pointed out, the

names of A19 to A46 are not mentioned in the FIR (Ex.P48).

Prosecution witnesses have admitted that they know all the forty

eight (48) accused as most of them belonging to Kapatralla Village.

77. We have carefully scrutinised the entire evidence on

record. Different witnesses have come up with different versions.

Further, the circumstances in the case indicate that the second jeep

was not at all present. If really these P.Ws 1 to 4 and 6 to 8 were

travelling in the second jeep, they ought to have given the

registration number of the jeep, in which they were following the first

jeep. In fact, the investigating officer also did not furnish the number

of second jeep which is conspicuously absent in the rough

sketch/Ex.P95. Though admittedly all the police personnel were

present by 11.00 a.m. on the fateful day, no one choose to give

report to the police. Further, P.W.15/Doctor handed over MOs 16

and 17/foreign bodies to P.W.25 by 10.45 A.M. on the fateful day,

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

but nobody choose to set the criminal law into motion. If really P.Ws

1 to 4 and 6 to 8 were present and witnessed the incident they ought

to have given report to one of the police officers present at the scene

of offence by 11.00 A.M. itself.

78. All the above facts and circumstances indicate that the

prosecution failed in proving the guilt of the accused/appellants

herein beyond reasonable doubt, as such they are entitled to be

acquitted.

79. In the result, all the above Criminal Appeals are allowed by

setting aside the convictions and sentences recorded by the

learned II Additional Sessions Judge, Kurnool District at Adoni in SC

No.63 of 2009, dated 10.12.2014. Accordingly accused/appellants

herein are acquitted. During pendency of the Criminal Appeal A22

died, hence the case against him stands abated. Fine amount, if any,

paid by the appellants/Accused shall be refunded to them. As the

Accused/appellants herein were already enlarged on bail, they are

directed to appear before the Superintendent, Central Prison,

Kadapa for completing the legal formalities in terms of the judgment

rendered by the combined High Court in 'Batchu Ranga Rao &

others Vs. State of A.P.2.

2016(3) ALT (Crl.) 505 (DB) (AP)

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

Consequently, miscellaneous petitions, if any, pending shall

stand closed.

_________________________ JUSTICE K.SURESH REDDY

______________________________ JUSTICE B.V.L.N. CHAKRAVARTHI Date: 05.7.2024 GR

KSR, J & BVLNC, J Crl.A.No.1417 OF 2014 and Batch

THE HON'BLE SRI JUSTICE K.SURESH REDDY

AND

HON'BLE SRI JUSTICE B.V.L.N. CHAKRAVARTHI

CRIMINAL APPEAL Nos.1417 of 2014, 46 of 2015, 79 of 2015, 125 of 2015, 214 of 2015, 215 of 2015, 216 of 2015 and 402 of 2015 (Per Hon'ble Sri Justice K.Suresh Reddy)

Date: 05.07.2024

GR

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter