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

State (Delhi Administration) vs Kulwant Singh
1992 Latest Caselaw 78 Del

Citation : 1992 Latest Caselaw 78 Del
Judgement Date : 6 February, 1992

Delhi High Court
State (Delhi Administration) vs Kulwant Singh on 6 February, 1992
Equivalent citations: 1992 (1) Crimes 959, 47 (1992) DLT 95
Author: M Sharief-Ud-Din
Bench: M Sharif-Ud-Din

JUDGMENT

Malik Sharief-ud-Din, J.

(1) The respondent was charged under Sections302/307/324, Indian Penal Code At trial, the learned Additional Sessions Judge by his order dated 8/05/1985, acquitted him of the charges under Sections 302/307, Indian Penal Code Respondent was, however, convicted under Section 324, I.P.C.He was released on probation. Aggrieved against the aforesaid order, the State has filed this acquittal appeal.

(2) The brief facts of the case are that one Dharmender, PW-16, who was a class fellow of the respondent had appeared Along with the respondent in the 9th class examinations in which Dharmender passed, while the respondent got a compartment. It is alleged that in April, 1984, Dharmender had borrowed Rs. 8.50 NP. from the respondent which Dharmender had failed to return despite demand.

(3) On 21.6.83, at about 8.00 p.m. Dharmender had come out of his house to call one Arun, who had visited his house earlier in his absence and when he reached near the dispensary of Pocket No. 1, Paschim Puri, he came across the respondent who demanded Rs. 8.50 NP. On his failure to respond to the demand the respondent is alleged to have inflicted a knife injury on his left thigh by back side.

(4) Dharmender at this stage is alleged to have raised an alarm which attracted his two brothers, Sunil, deceased, and Anil, to the scene of incident.On seeing them coming towards him the respondent inflicted a knife blow on the chest of Sunil, deceased, and also gave three knife blows to Anil on hisleft cheek, left side of the stomach and on his back. The accused is then stated to have escaped towards his house, which was situated in the same locality.Allegedly at the time of incident, one Vinod alias Lala, and Prabhat, common friends of Dharmender and respondent, were present on the spot. After theincident, the mother of the injured together which some neighbours are said to have reached on spot. Sunil, deceased and Anil were then removed toE.S.I. Hospital, where Sunil was declared as having been brought dead.Dharmender followed them, but he was referred to Willingdon Hospital,by the doctor in E.S.I. Hospital. It is also alleged that on the same nightataboutll.22p.m.DDNo.25-A, marked as Ex. PW-13/A, was recorded at Police Station Punjabi Bagh, on the information received from E.S.I.Hospital, about the admission of Sunil, deceased, and his brother Anil. It is also alleged that on this S.I Sumer Singh, went to E.S.I. Hospital, wherefrom he obtained the MLCs of both these brothers. Anil was declared unfit to make a statement. From there, Sumer Singh, S.I. allegedly went to the Willingdon Hospital. After Dharmender was declared fit to make a statement,S.I. Sumer Singh, is stated to have recorded his statement. Ex. PW-11/A,which forms the basis of FIR. We may note that according to Dd No. 25-A,Ex. PW-13/A, the Sho soon after recording of the same left for the spot in a jeep, though the Court is told that he took over investigation at 3.30 a.m., next morning. Sho recorded the statements of various witnesses and did the remaining investigation like lifting of blood etc. from the spot and also got scene of incident photographed. He also conducted the inquest proceedings regarding Sunil, deceased.

(5) It is alleged that accused Kulwant was arrested on 22.6.83 from the District Park, Paschim Puri, and at his instance, the weapon of offence stained with blood was recovered.

(6) At this stage, we may notice the defense stand taken by the respondent. In his statement, under Section 313, respondent has stated thatDharmender, while sitting on a culvert Along with Vinod and one Prahlad, taunted him for getting compartment, on which there was an altercation. According to him during this altercation, Dharmender picked up a knife from nearby handcart containing musk melons and attempted to attack him, but he succeeded in snatching the knife from him and attacked Dharmender in self-defense and thereafter ran away to his house. According to him Sunil, deceased, and Anil thereafter came to his house and during a fight with his two brothers they gotinjured.

(7) The only material evidence in the case is of the following witnesses:-    "PW-3,Dr. Nagesh Kumar Jain, examined Dharmender at 10.00p.m. on 21.6.83 with the alleged history of having been stabbed on the same day. He found a stab injury on upper left lateral part of thigh caused by a sharp edged weapon. According to him eventhough the general condition of the patient was found to be critical,Dharmender left the Hospital against the medical advice. PW-3 has proved the Mlc, Ex. PW-3/A, in respect of Dharmender."  

(8) PW-4, Dr. Narender Ghai, who operated upon Anil has given a list of injuries, he found on his person. We refrain to reproduce the injuries as these are not in dispute. He has proved his noting Ex. PW-4/A to Ex.PW-4/M. According to. him it is difficult to say if these injuries could because by the weapon of offence seized in this case, though he admits that these have been caused by the sharp edged weapon.  

(9) PW-9,DR.P.N. Hans has stated that on 21.6.83 at 8.20. p.m.,Sunil was brought dead to E.S.I. Hospital by his mother with the alleged history of having been stabbed by a neighbour friend, Kulwant of Pocket No.3, Janta Quarter, Paschim Puri. There is no need to refer to the injuries found on the person of deceased as these are not in controversy. He proved the Mlc, Ex. PW-9/A, in respect of Sunil. According to him on the samedate, he examined Anil Kumar again brought by his mother with the similar alleged history as in the case of Sunil, deceased and has proved the Mlc, Ex.PW-9/B. He noticed four injuries on the person of Anil Kumar, which we need not reproduce as there is no controversy about them. Injuries, according to this witness, were caused by sharp edged weapon and were dangerous. He also referred Dharmender injured to Willingdon Hospital, after giving him first aid and also informed West Delhi Police Control Room about the injured.According to him, the mother of the injured and Dharmender gave the allegedhistory.

(10) PW-10, Dr. M.S. Yadav, examined Anil Kumar on 22.6.83 and opined that he was not fit to make a statement. PW-16, Dharmender Kumar,PW-17, Anil Kumar, both the victims of this incident have supported the prosecution case as unfolded in Fir, PW-18, Smt. Bimla, mother of the injured states that when she reached that spot all the three sons told her that they were assaulted by Kulwant Singh.

(11) We may however, note that PW-16, Dharmender has added that after he was given treatment at the Hospital, he was removed from there, by the police to the scene of incident, after being given to understand that the police had taken the permission of the doctor. According to him, the man who recorded his statement in the hospital was having three stars. He is also a witness to the arrest of the accused which according to him took place at. 6.00a.m. on 22.6.83. He has also stated that the accused made a disclosure statement pursuant to which blood stained knife was recovered at the instance of the accused. Dharmender PW-16, however, is categorical that S.I. Sumer Singh was not among the police officials who came to Willingdon hospital and removed him from there. After seeing S.I. Sumer Singh in the Court, he categorically denied that his statement was recorded by S.I., Sumer Singh. According to him he never met Dr. Hans, PW-9, in Esi Hospital.

(12) As far as PW-17, victim, is concerned his statement was recorded on 24.6.83. He has categorically stated that he saw the accused for the first time on the date of incident. Obviously he named him in his statement only after being told that Kulwant was the assailant He has no personal knowledge about the genesis and sequence of the incident that led to the injuries on the person of Dharmender. PW-18, Smt. Bimla states that she was told by her three sons that Kulwant, respondent, had inflicted injuries on their person.She, however, admits that when she reached on the spot, Sunil was unconcious.she also states that while on her way to Hospital, she had asked Chaman Lal,son-in-law of her husband's sister and Nathu Ram to reach the hospital. It is necessary to notice at this stage that no such story was unfolded before either of these two person, not even by Dharmender, who went to Willingdon Hospital in the company of Nathu Ram.

(13) PW-24, Gulshan Kumar is a witness to the disclosure and discovery of blood stained knife and arrest of the accused. According to him the arrest took place at 12.00 noon, when he was in Madipur Subzi Mandi where he had gone to purchase articles for cremation of Sunil. According to him it was from there that he had joined the police party. Dr. L.T. Ramani, PW-27has conducted the post mortem of deceased Sunil. According to him, the injury on the person of deceased was caused by sharp edged weapon and was sufficient to cause death in the ordinary course of nature and were anti mortem. He states that the injured could remain conscious for a couple of minutes after receiving the injuries.

(14) PW-28, Prabhat Kumar has been examined as an independent eyewitness. According to him, he Along with Vinod, PW-29, were present when they heard exchange of abuses between Dharmender and Kulwant. They saw them grappling and then they heard about stabbing having taken place andthereafter saw Kulwant running away on one side and Dharmender on the other side. He was declared hostile. According to him Kulwant gave knife blowon the left thigh of Dharmender. He further goes to state that after Kulwant and Dharmender ran towards different directions, he also left the place. It isnecessary to notice here that this witness had not been cross examined at all about the fact that Sunil, deceased and Anil were also inflicted stab wounds by Kulwant in this very incident.

(15) PW-29, Vinod Kumar, alias Lala, whose presence on the site of incidence is even admitted by Dharmender, has made a similar statement as the preceding witness, PW-28. He has also not subscribed to the story that deceased Sunil and Anil were also stabbed by Kulwant in this very incident.This witness was not at all declared hostile, indicating thereby that there is no challenge by the prosecution to the truthfulness of the evidence tendered byPW-28 and PW-29, Prabhat and Vinod respectively.

(16) Constable Dimag Singh, PW-30, states that he took the copy of the Fir, Ex. PW-11/8 to the Ilaqa Magistrate on 22/06/1983, but since the Magistrate was sleeping, he left that Fir at his residence at 4.00 a.m. PW-31,S.I. Sumer Singh has stated that after Anil was declared unfit for making a statement he went to Willingdon Hospital and obtained the Mlc and fitness certificate of Dharmender and recorded in statement at about 1.00 a.m. on22.6.83. He had also stated that MLCs of Sunil, deceased and Anil, victim were also procured by him. He has recorded the statements of PW-30, ConstableDimag Singh on 10.9.83 i.e. after about three months and it was only at that stage that he was informed by Dimag Singh that since the Magistrate wassleeping, he had left the copy of Fir at the residence of Magistrate. We may note that there is no such entry in Roznamcha. PW-33, Ram Chander Singh,Inspector, Sho, is the person who infact is the main Investigating Officer. He is also a witness to the arrest, disclosure statement and recovery of the weapon of offence at the instance of accused. According to him the Bushirt and Pant,which the accused was wearing were also seized by him apart from making other seizures. He has stated that he reached Esi Hospital, for the first time at3.00 a.m. on 22.6.83 in police jeep, which had come to his possession at midnight. According to him it is incorrect to suggest that he brought the victimDharmender from hospital against the advice of doctor and without permission.He, however, admits that Dharmender was with them for investigation. The suggestion that the Fir was recorded at his instance after the sun-rise has been refuted by him.

(17) The only defense witness DW-1, P.D. Jharwal, Metropolitan Magistrate has stated that Fir in this case was delivered to him at his residence at 8.30 a.m. at 22.6.83. The learned Additional Sessions Judge has found that the prosecution case suffers from two main infirmities, namely the belated recording of the Fir which in his opinion was anti timed. Relying upon 1975, Current Law Journal, Supreme Court 378, he held that if it is shown that the Fir wasnot recorded at the time shown therein, it demolishes the entire fabric of theprosecution case. The learned Additional Sessions Judge also came to the conclusion that the prosecution case beyond what is admitted by the accused is not proved beyond any reasonable doubt.

(18) Now speaking in a general way, according to the settled law the power of this Court while hearing appeals against acquittal is not fettered in any manner. This power is as wide as in cases of appeal against conviction.The only requirement is caution and go slow. For reversing an acquittal and substituting it by conviction there must be compelling reasons. The endeavor should be to displace or dispell in a general or specific way, the primary reasons given in support of its views by the Trial Court. The Court is also required to expel or dispell all the doubts and to nay due regard to the rights of theaccued. The Court has also to keep in mind the credibility of the witnesses andthe value that can be attached to the evidence. Presumption of the innocence of the accused is the basic guide that should not be lost sight of.

(19) Let us then examine the facts and circumstances of this case and find out how far, the view taken by the Trial Court is sustainable. The first version of incident is given before PW-9, Dr. P. Nagesh who recorded theMLCs Ex. PW-9/A and Ex. PW-9/B of deceased Sunil and victim Anil respectively. In these MLCs, the respondent is named as the person responsible for inflicting injuries on them. According to Dr. Hans, this information was given to him by the mother of the injured and Dharmender, though it is not specifically mentioned in these MLCs. As admitted by Dharmender he has not metDr. Hans and this information as such could not be furnished by him. In our view the information to Dr. Hans, therefore, could only be furnished by the mother of the victims who was not .an eye witness to the incident. According toher, she was informed by her three sons, but that does not seem to be true asSunil, deceased was unconscious when she reached on the spot. In any case, in the presence of the fact that Anil and Dharmender have been examined as witness in this case, these enteries are irrelevant. According to Anil he saw the accused for the first time at the time of incident. His naming the respondentin his statement under Section 161, Cr. P.C., on 24.6.83 can only be treated as an inspired one The least that can be said is that he was told by someone interested that it was Kulwant who had stabbed them. In the circumstances of this case we are thus left with the testimony of Dharmender, one ofthe victims.

(20) While examining the truthfulness of the evidence tendered byDharmender, we have to keep in mind a number of circumstances. We are told by Sumer Singh and Ram Chander Singh, two 10s in this case that the statement of Dharmender was recorded in Willingdon Hospital by S I. Sumer Singh at 1.00 a.m. on 22.6.83. This fact is totally controverter by Dharmender himself. DD-25/A, Ex.PW-13/A recorded at Police Station at 11.22 p.m. on21.6.83 clearly indicates that on receipt thereof, Sho, Ram Chander had left for spot in a jeep, though according to Inspector Ram Chander Singh he reached in the jeep to Hospital only on 22.6.83 at 3.00 a.m. One fails to understand as to what Inspector Ram Chander Singh was doing between 11.30 p.m. to3.00 a.m. In all probability it seems to us that he had visited the spot and had discovered the facts and the place of incident. But after seeing the MLCs of deceased Sunil and also of Anil which indicated it to be one incident he felt that for the success of the case it was necessary to tailor the sequence of events to the requirements of the MLCs. On the facts of this case we have a feeling that it was for this reason that he took away Dharmender from the Hospital against the advice and without the permission of the doctor. Inspector Ram Chander Singh wants the Court to believe that he took the permission ofthe doctor but this fact is controverter by PW-3, Dr. Nagesh Kumar Jain who has stated that the general condition of Dharmender was critical and he was admitted to bed. The Court is told by Inspector Ram Chander Singh thatDharmender was taken for the purposes of investigation, but we find from the facts of the case that Dharmender participated in the arrest, disclosure and recovery of knife only, which according to Gulshan Kumar, PW-24, took place at 12.00 noon on 22.6.83. This surreptitious removal of Dharmender from thehospital thus, assumes importance and goes to show that this was done in all probability to make out a story that would be in accord with the enteries in theMLCs, Ex. PW-9/A and Ex. PW9/B. This fact coupled with the fact that the FIR in this case was delivered to the Magistrate at 8.30 a.m. on 22.6.83. goes to show that Dharmender's statement allegedly scribed by S.I Sumer Singh wasnot in existence at 1.00 a.m. as is asserted by the prosecution. In all probability it came into existence only after the removal of Dharmender from Hospital by the police and it was for this reason that there was a delay in sending the same to the Magistrate. As already noticed there is no entry in the daily diary of the Police Station on behalf of constable Dimag Singh, PW-30, that he had left the copy of the Fir at the house of the Magistrate. Shri P.D. Jherwal,Metropolitan Magistrate, DW-1, has categorically stated that the copy of theFIR was delivered to him at 8.30 a.m. at his residence. If it were a fact thatthe copy of the Fir had been left by Constable Dimag Singh at his residenceat 4.00 a.m., Metropolitan Magistrate would have stated that he had found it at his residence. The expression used by him is "delivered" which means that itwas delivered to him by someone in person. It is for this reason that the Constable Dimag Singh, PW-30, has disclosed this fact for the first time before S.I.Sumer Singh only on 10.9.83 i.e. almost nearly three months of the incident.It seems to us that the prosecution was concious of this loophole in the prosecution story and it was only to provide an answer to this loophole that it was found necessary to record the statement of PW-30, Constable Dimag Singh, on this aspect of the case belatedly.

(21) One is at loss to understand as to what Inspector Ram ChanderSingh, or even S.I. Sumer Singh was doing between 12.00 p.m. to 3.30 a.m.Even the inquest of Sunil deceased is not recorded during this period. In ourview, therefore, the learned Additional Sessions Judge was justified in his conclusionthat the Fir in this case was anti timed and it destroys the very fabric of theprosecution case. To our mind the prosecution has totally failed to .establish that the incident in respect of deceased Sunil and his brother Anil Kumar took place in the manner as suggested by it.

(22) In this view, we are also supported by the evidence tendered by two independent witnesses i.e. PW28. Prabhat, and PW-29, Vinod alias Lala whose presence at time when Dharmender received injuries, is admitted by theprosecution. There is no challenge to this testimony even though these prosecution witnesses were supposed to provide independent corroboration. Both these witnesses have belied the prosecution case in respect of the fact that deceased Sunil and his brother Anil Kumar sustained any injury at the hands of Kulwant,in this very incident in which Dharmender has sustained injuries. Both thesewitnesses are categorical that after stabbing Dharmender, both Dharmender as well as respondent ran towards their houses and they also left the scene ofincident. As already noticed PW-28, Prabhat was declared hostile but was not cross examined regarding the fact that Sunil and Anil were also stabbed by respondent in this very incident. Vinod, PW-29 was not even declared hostile.Admittedly both these witnesses were present on the spot and have seen the incident but both of them support the prosecution case only to the extent admitted by the accused. There is hardly any reason for us to disbelieve their testimony, particularly when there is no challenge to their veracity. The testimony of both these witnesses clearly goes to show that deceased Sunil and his brother Anil have not sustained injuries in the manner as put forth by the prosecution.Obviously, the sequence of events leading to the injuries on their person has been suppressed and the sequence in which they received injuries clearly appears to be different than the one suggested by the prosecution. The testimony of these two witnesses also goes to show that the Fir in this case is anti timed and has been prepared after due deliberations with a view to bring it in accord with the MLCs of deceased Sunil and victim Anil. As already noticed if this were the sequence of events, Dharmender would definitely have. told about itto Nathu Ram who admittedly accompanied him to Willingdon hospital from ESI hospital. To our mind in normal course of human behavior Kulwant after stabbing Dharmender would run way from the scene rather than stay back to face hostile brothers of Dharmender and their neighbours. From that point also to our mind, the version tendered by PW-28 and PW-29 seems to be truthful.

(23) In this case we are concerned with the truthfulness of the prosecution story and with the fact as to whether the incident in respect of Sunil and Anil took place in the manner as suggested by the prosecution and we are not required to examine the truthfulness of defense. On the facts and circumstances of this case we are certain that deceased Sunil and his brother Anil have not sustained injuries in the manner as suggested by the prosecution. In this view we are also fortified by the testimony of PW-4, Dr. Narender Ghai, when he says that it is difficult to say that the injuries on the person of the Anil could be caused by the weapon of offence seized in this case. He is a Surgeon who has operated upon Anil and is far more qualified to state if the injury on the person of Anil could have been caused by the seized weapon of offence. This also goesto show that the weapon of offence used against Anil was not one seized in thiscase. Strangely the opinion of the autopsy surgeon Dr. L.T. Ramani as to whether the injuries on the person of deceased could be caused by the weaponof offence was not sought at all.

(24) We have also examined the forensic evidence. But it does not lead us anywhere. Even though the seized knife was stated to have human blood but its group could not be determined. Blood group of Anil is 'O' and the piece, of paper seized from the scene also contains 'O' group. But since the blood group of Dharmender was not determined it cannot be said that it was not the blood group of Dharmender.

(25) From all that goes on before us, we are of the view that the prosecution has failed to prove that the injuries inflicted on deceased Sunil and his brother Anil were inflicted by Kulwant Singh, respondent, in the manner as suggested by it. The learned Additional Sessions Judge was, therefore, right in his view that the prosecution has failed to prove his case.

 
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