Citation : 2009 Latest Caselaw 3046 Del
Judgement Date : 7 August, 2009
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 07.08.2009
+ Crl. M. B. 1381/2008 in CRL. A 910/2008
VIKAS YADAV ... Appellant
- versus -
STATE OF U.P ... Respondents
Advocates who appeared in this case:
For the Appellant : Mr U. R. Lalit, Sr Advocate with Mr Sumeet Verma and
Ms Charu Verma
For the State of Delhi : Ms Mukta Gupta, PP
For the Complainant : Mr P. K. Dey with Mr Kaushik Dey
For the State of U. P. : Mr Sakha Ram Singh, Sr Advocate with Mr Sahdev
Singh and Mr Kamlendra Mishra
AND
+ Crl. M. B. 1155/2008 in CRL. A 741/2008
VISHAL YADAV ... Appellant
- versus -
STATE OF U.P ... Respondents
Advocates who appeared in this case:
For the Appellant : Mr D. C. Mathur, Sr Advocate with Mr Sanjay Jain and
Mr Mukesh Kumar
For the State of Delhi : Ms Mukta Gupta, PP
For the Complainant : Mr P. K. Dey with Mr Kaushik Dey
For the State of U. P. : Mr Sakha Ram Singh, Sr Advocate with Mr Sahdev
Singh and Mr Kamlendra Mishra
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE P. K. BHASIN
1. Whether Reporters of local papers may be allowed to see the judgment ? Yes
2. To be referred to the Reporter or not ? Yes
3. Whether the judgment should be reported in Digest ? Yes
BADAR DURREZ AHMED, J
1. These applications for bail are taken up together inasmuch as
they are of the co-accused. Both the applicants Vikas Yadav and
Vishal Yadav have been convicted under Sections 364/302/201/34 IPC.
The appellants/ applicants were sentenced to undergo life imprisonment
for the offence under Section 302/34 IPC along with a fine of Rs 1 lac,
in default whereof, they were to undergo simple imprisonment for one
year. The appellants/ applicants were also sentenced to undergo
rigorous imprisonment for ten years in respect of the offence under
Section 364/34 IPC along with a fine of Rs 50,000/- each, in default
whereof, they were to further undergo simple imprisonment for six
months. The appellants/ applicants were also sentenced to undergo
rigorous imprisonment for five years in respect of the offence under
Section 201/34 IPC and to pay a fine of Rs 10,000/- each, in default
whereof, they were to undergo simple imprisonment for a further
period of three months. The co-accused have been convicted for the
offence of abducting and murdering Nitish Katara as also for causing
disappearance of evidence by burning his dead body.
2. The prosecution case in brief is that the deceased Nitish Katara
and Bharti Yadav (sister of the appellant Vikas Yadav) studied together
at IMT, Ghaziabad. They fell in love. This affair was apparently not to
the liking of Bharti Yadav's family members and particularly her
brother Vikas Yadav and her cousin Vishal Yadav. On 16.02.2002,
there was a marriage function of one Shivani Gaur, who was a friend of
both Nitish Katara and Bharti Yadav. That function was at Diamond
Palace, Shastri Nagar, Ghaziabad. Nitish Katara and Bharti Yadav as
well as other family members of Bharti Yadav were invited to the said
wedding. The appellants also attended the said wedding. Nitish
Katara, who was in the company of his friends at the said wedding
party at Diamond Palace, Shastri Nagar, Ghaziabad, was called away
by someone at the instance of the appellants and he left Diamond
Palace along with the appellants. It is the case of the prosecution that
the appellants had taken Nitish Katara with them from Diamond Palace
in a Tata Safari at around 12:15 am in the night intervening
16/17.02.2002.
3. PW33 Ajay Katara is said to have seen the said Tata Safari at
Hapur chungi. According to PW33 Ajay Katara, his scooter developed
trouble and he had stopped on the road. A Tata Safari, which was
behind him, also stopped. The appellant Vikas Yadav, who was on the
driver's seat told him to remove the scooter. PW33 Ajay Katara then
went towards the Tata Safari vehicle and found four persons inside it.
He recognized Vikas Yadav sitting in the driver's seat as well as the
appellant Vishal Yadav and another person sitting in the rear seat. He
also noticed a person wearing a red shirt / kurta sitting in the front seat.
According to PW33 Ajay Katara, he knew the appellants and, therefore,
could recognize them.
4. Thereafter, the Tata Safari vehicle along with its four occupants
left Hapur chungi. Nitish Katara, who was allegedly the person in the
red kurta / shirt and was sitting next to the appellant Vikas Yadav in the
Tata Safari, was not seen alive thereafter.
5. On 17.02.2002 FIR No. 192/2002 was registered at Police Station
Kavi Nagar, Ghaziabad under Section 364 IPC in which both the
appellants were named. In the meanwhile, at about 9:10 am an
unidentified body in a burnt condition was recovered on Shikarpur
Road, near Khurja about 60 kilometers away from Hapur chungi. On
18.02.2002, the post mortem examination was conducted at
Bulandshahr. On 19.02.2002, PW35 Sub-Inspector Anil Somania, the
Investigating Officer received a phone call from PW4 Inspector
Chander Pal Singh that a dead body had been recovered in his
jurisdiction. On 19.02.2002, FIR No.216/2002 under Section 302/201
IPC was registered at Khurja. On 21.02.2002, PW35 Sub-Inspector
Anil Somania, the Investigating Officer along with Nitin Katara and
Neelam Katara (brother and mother of the deceased Nitish Katara)
went to identify the body and the mother identified the body as that of
her son Nitish Katara. The body was brought to Delhi for finger
printing and DNA analysis at the All India Institute of Medical
Sciences. On 23.02.2002, the appellants Vikas Yadav and Vishal
Yadav were arrested under an Arms Act case at Dabra, Madhya
Pradesh. On 24.02.2002 the Investigating Officer moved an
application for transit remand under Section 364 IPC in that case in
respect of the appellants Vikas Yadav and Vishal Yadav. The said
application was opposed by the appellants. The learned counsel for the
State of Delhi (Ms Mukta Gupta) pointed out that at that point of time
FIR No. 192/2002 only had section 364 IPC mentioned therein but the
opposition filed on behalf of the accused mentioned Sections 364 as
well as Section 302 IPC. According to her, this is a circumstance
which clearly indicates their complicity otherwise, how would they
have known that they were also required for murder. On 25.02.2002,
the appellants were brought to Ghaziabad and thereafter they were
interrogated and they made disclosure statements. On 25.02.2002, it
was found that the finger prints tallied with the finger prints on the
deceased's driving licence. On 25.02.2002 itself Section 302 IPC was
added in the said FIR No. 192/2002. On 27.02.2002 the appellants
were remanded for 24 hours and permission was also granted to the
counsel for the accused to be present at the time of recovery. On
28.02.2002, a hammer and a wrist watch were recovered at the instance
of Vikas Yadav and Vishal Yadav, respectively. The said recoveries
were effected from near the place where the dead body had been found.
The watch was identified by Mrs Neelam Katara as that belonging to
her son, the deceased Nitish Katara.
6. Mr U.R. Lalit, the learned senior counsel appearing on behalf of
the appellant Vikas Yadav, submitted that this was a case which was
entirely based on circumstantial evidence. The three circumstances
which have been found to be against the appellants were -- (i) Motive;
(ii) the last seen evidence of PW33 Ajay Katara; and (iii) the recoveries
of the hammer and the wrist watch at the instance of the appellants
Vikas Yadav and Vishal Yadav, respectively. According to Mr Lalit,
the focal point of the entire case is PW33 Ajay Katara. According to
him, his testimony cannot be believed.
7. The prosecution alleges that PW33 Ajay Katara saw the deceased
Nitish Katara at about 12:20-30 am on 17.02.2002 in the company of
the appellants in the Tata Safari at Hapur chungi. According to the said
witness, he is said to have written the number of the Tata Safari on a
slip of paper. He stated that there were a number of vehicles which
passed by them and two of them were police cars but he did not
complain to police. Furthermore, on 18.02.2002 he came to know from
the television that Nitish Katara was missing. But PW33 Ajay Katara's
statement was recorded only on 18.03.2002. There is delay in the
recording of his statement and this casts serious doubts on the
testimony of PW33 Ajay Katara.
8. Mr Lalit submitted that the answer, which is said to be given with
regard to the delay, is not at all plausible. The explanation was that
PW33 Ajay Katara came to know of the involvement of the appellants
on 01.03.2002. He went to the police station on 02.03.2002 and
searched for the Investigating Officer, who was not available.
According to Mr Lalit there is no evidence to support the alleged visit
of PW33 Ajay Katara to the police station. A second visit was said to
have made on 12.03.2002 when, once again, PW33 Ajay Katara stated
that he could not meet the Investigating Officer. According to Mr Lalit
there is no evidence to support this visit either. It is on the third visit
on 18.03.2002 that PW33 Ajay Katara is said to have met the
Investigating Officer and thereafter given his statement. It was then, as
stated by this witness, that he had showed the slip of paper to the
Investigating Officer and tore it in front of the Investigating Officer.
But, according to Mr Lalit, the Investigating Officer has not stated in
his testimony that the slip was shown or torn in his presence. Mr Lalit
submitted that the Tata Safari was already in the custody of police on
11.03.2002 and had been brought to the police station on 12.03.2002.
Furthermore, when it was flashed on the television that Nitish Katara
was missing on 18.02.2002, why did the said witness PW33 Ajay
Katara not inform the police ?
9. Another circumstance pointed out by Mr Lalit was that PW33
Ajay Katara was an ordinary resident of Agra and his presence at
Hapur chungi was not natural. He contended that although PW33 Ajay
Katara stated that he was staying in Shahdara for about seven months
and had gone to visit one Subhash at the PAC barracks at Ghaziabad
and was allegedly returning from there when the interaction at Hapur
chungi took place, the Investigating Officer did not verify as to whether
PW33 Ajay Katara had, in fact, visited Subhash or not. Consequently,
Mr Lalit submitted that PW33 Ajay Katara cannot be believed.
10. As regards the alleged recoveries effected at the instance of the
appellants, Mr Lalit submitted that the dead body was found at 9:15 am
on 17.02.2002. He stated that from the evidence on record it is clear
that PWs 4, 5 and 22 were at that place for about 4-5 hours. PW5 has
stated that he had looked at the area 15-20 paces near the dead body.
He submitted that the hammer and the watch were allegedly recovered
on 28.02.2002, allegedly at the instance of the appellants. The hammer
was said to have been recovered about 7 paces away from the point
where the dead body was found and the watch, at a distance of 5 paces.
This circumstance, according to Mr Lalit, puts a cloud on the
recoveries. He submitted that the dead body was recovered on
17.02.2002 and the police had searched the area thoroughly and
nothing was found then. Yet, the hammer and the watch were
recovered on 28.02.2002, allegedly at the instance of the appellants just
7 paces and 5 paces away from the dead body, respectively. According
to Mr Lalit, the police already knew and had already recovered the
hammer and the watch, the discovery/ recovery at the instance of the
appellants was, therefore, a complete farce.
11. He submitted that there was every chance of acquittal in the
appeal inasmuch as the last seen evidence was doubtful and the
recoveries were also doubtful. He submitted that the cause of death
was a single injury on the head and the body was burnt later, as
indicated by the post mortem report. Mr Lalit submitted that this was a
good case for bail inasmuch as the appellant Vikas Yadav had already
been in custody for seven years and insofar as the appellant Vishal was
concerned, he had spent about 4-1/2 years in custody.
12. Lastly, he submitted that even the weapon of offence was not
determined. It is alleged that the hammer was the weapon of offence.
Yet, PW3 Dr Anil Singhal stated in his testimony that there was ―less
possibility of hammer being the weapon of offence‖. He submitted that
the Trial Court, referring to the said testimony of PW3 Dr Anil Singhal,
came to the conclusion that it cannot be ruled out that the hammer was
used. According to Mr Lalit, the finding should have been that the
injury was caused by the hammer. This circumstance, according to
him, was sufficient for establishing a prima facie case for acquittal.
13. Mr Dinesh Mathur, the learned senior counsel appearing on
behalf of the appellant Vishal Yadav, contended that the alleged
recovery of the hammer and in particular the watch was extremely
doubtful. He submitted that the public recovery witnesses, namely,
Raghu and Aslam, who were cited as witnesses by the prosecution,
were not produced before Court. He also referred to Exhibit PW35/21,
which is an application for remand made on the part of the prosecution
on 26.02.2002. In that application, there is reference to the Tata Safari,
the weapon of offence and a mobile phone, said to be belonging to the
deceased Nitish Katara, but, there is no reference to his watch. This
circumstance, according to him, puts serious doubts on the recovery of
the watch at the instance of the appellant Vishal Yadav.
14. Mr Dinesh Mathur also submitted that the case of Vishal Yadav
was different from that of his cousin Vikas Yadav. He submitted, with
reference to the question of motive, that Vishal Yadav was not Bharti
Yadav's brother but, only a cousin. He submitted that there is nothing
which has come in evidence to indicate that the appellant Vishal Yadav
was interfering with the affairs in his cousin-Vikas's family.
According to him, there is no allegation of motive on the part of the
appellant Vishal Yadav.
15. Mr Dinesh Mathur submitted that another important
distinguishing factor between the case of Vishal Yadav and Vikas
Yadav is the Section 161 Cr.P.C statement (Exhibit PW35/4) of one
Kamal Kishore which was recorded on 18.02.2002. Kamal Kishore,
who is stated to be a security guard in the house of Mr D. P. Yadav
(appellant Vikas Yadav's father), apparently stated that he had seen the
deceased Nitish Katara in the company of the appellant Vikas Yadav
and his driver at the said residence between 1 to 1:30 am on
17.02.2002. Thus, according to Mr Dinesh Mathur, PW33 Ajay Katara
cannot be regarded as the person who last saw Nitish Katara alive. As
per the statement of Kamal Kishore, the appellant Vikas Yadav and
Nitish Katara stayed at the former's residence in Delhi for about half an
hour. The driver Anil was relieved and he went to his quarters.
Thereafter, the said Kamal Kishore is said to have seen the appellant
Vikas Yadav and Nitish Katara leaving the house towards Connaught
Place. According to Mr Dinesh Mathur, the said statement of Kamal
Kishore can be looked into although Kamal Kishore had not been
produced as a witness and, if it is looked into, it becomes clear that
Kamal Kishore is the person who last saw Nitish Katara alive in the
company of the appellant Vikas Yadav and not in the company of his
client Vishal Yadav. Mr Dinesh Mathur also submitted that the
appellant Vishal Yadav was granted bail by the Trial Court and he did
not misuse the said liberty. He submitted that the appeal would take
some time to be decided and since the appellant Vishal Yadav has
already spent over 4-1/2 years in custody, he ought to be released on
bail for the duration of the appeal.
16. The learned counsel appearing for the State of U.P submitted that
PW33 Ajay Katara is the foundation of the prosecution and if his
testimony is to be believed, there is no case for bail made out.
According to him, PW33 Ajay Katara is a truthful witness and there is
nothing which has been brought on record to shake his testimony with
regard to the fact that he had seen the deceased Nitish Katara in the
company of the appellants at Hapur chungi. He also submitted that the
recoveries of the hammer and the watch at the instance of the
appellants Vikas Yadav and Vishal Yadav, respectively, were made
pursuant to their disclosure statements. The hammer was used as the
weapon of offence and, therefore, it was clear that the circumstances
taken together along with the motive, established the guilt of the
appellants. According to him, no case for bail was made out.
17. Ms Mukta Gupta appearing for the State of Delhi submitted that
first of all, the motive for the crime clearly stood established. There
were as many as 83 cards and letters between Bharti Yadav and the
deceased Nitish Katara. There was evidence of intimacy between the
two. Even in Bharti Yadav's bank account it was Nitish Katara's
address which was given. There was evidence that Bharti Yadav had
indicated that she wanted to get married but her family was not ready.
Ms Mukta Gupta also submitted that the appellants absconded and
disappeared from the scene of occurrence. She submitted that they
even went ahead and ―arranged‖ their arrest in an Arms Act case in
Dabra, at Madhya Pradesh so as to aid them in evading arrest and
subsequent conviction in the present case. She submitted that the
antecedents of the appellant Vikas Yadav did not entitle him to the
grant of bail. She submitted that he was involved in a murder case in
1991 but the same had been withdrawn by the Government of U.P in
1993. She submitted that in Jessica Lall's murder case also the
appellant Vikas Yadav faced trial for offences under Sections
302/201/34 IPC. He was, however, acquitted of the murder charge but
was convicted under Section 201/34 IPC and was sentenced to four
years imprisonment. She submitted that while he was on bail in respect
of the Jessica Lall's murder case, the present offence was committed by
him. With regard to the appellant Vishal Yadav, she submitted that
though he did not have the same antecedents as the appellant Vikas
Yadav, he also did not deserve to be released on bail and he has spent
only about 4-1/2 years in custody.
18. She submitted that the testimony of PW33 Ajay Katara was fully
reliable and the reasons for the delay in the recording of his statement
had been fully explained. On 02.03.2002, PW35 Sub-Inspector Anil
Somania, the Investigating Officer has clearly stated that he was away
from the police station. 12.03.2002 was also the day of Shivratri and
PW35 Sub-Inspector Anil Somania, the Investigating Officer was once
again away from the police station for the whole day on law and order
duty. Thus, according to Ms Mukta Gupta, PW33 Ajay Katara's
statement that he visited the police station on 02.03.2002 and
12.03.2002 and on both occasions he could not meet the Investigating
Officer PW35 Sub-Inspector Anil Somania stands corroborated.
19. She then referred to the call record of the calls made and received
in the deceased Nitish Katara's mobile phone. The cell ID of Raj
Nagar, which is near IMT Ghaziabad, is 12253. The cell ID of the area
around Hapur chungi is 12252. Referring to the call records, she
indicated that there is evidence of calls at this location at about 00:35
and 00:40 hours on 17.02.2002. This clearly co-relates with PW33
Ajay Katara's testimony that he saw Nitish Katara in the company of
the appellants at Hapur chungi around that time. She submitted that
even the testimony of PW11 Shivani Gaur, which had been used to
discredit PW33 Ajay Katara inasmuch as she stated that she saw the
deceased Nitish Katara at about 1-1:30 am, stood clarified by the
answer to the court question in the course of her re-examination when
she said that all her friends had left before 12:30.
20. She submitted that Kamal Kishore's statement was recorded
under Section 161 Cr.P.C. In order to examine him as a witness,
process was sent but he did not appear and subsequently the Court
issued non-bailable warrants for his appearance. Despite that he was
not traceable and finally the prosecution had to give up Kamal Kishore
as a witness. She submitted that his Section 161 Cr.P.C statement was
accepted although it was impermissible in law to do so. She submitted
that the statement recorded under Section 161 Cr.P.C can only be used
for contradiction as provided under Section 145 of the Indian Evidence
Act, 1872 and only that portion of the statement, which is used for
contradiction or confrontation, can be considered by the Court. She
submitted that the case against Vikas Yadav and Vishal Yadav was the
same. Both arrived at the marriage together, they went out together,
they were last seen together with the deceased, they absconded together
and they were arrested together at Dabra and both of them have also
been named in the FIR in the first instance.
21. Mr P. K. Dey, the counsel for the complainant, was also heard.
He adopted the arguments made by Ms Mukta Gupta, the learned
counsel for the State of Delhi. In addition, he submitted that the
statement of Kamal Kishore, who was a security guard at 15, Balwant
Rai Mehta Lane, indicates that between 1 am and 1:30 am on
17.02.2002, the appellant Vikas Yadav along with Nitish Katara and
another person came to the said residence of Mr D. P. Yadav.
According to Mr Dey, this is contrary to the documentary evidence
which is available in the form of the call records. According to him,
the call records proved that at 1:11 am the deceased Nitish Katara was
in Raj Nagar area of Ghaziabad. It is, therefore, clear that he could not
be at Delhi at Balwant Rai Mehta Lane between 1 and 1:30 am.
Therefore, even if the statement of Kamal Kishore can be looked into,
which according to him could not be looked into, the same is highly
unreliable in view of the documentary evidence in the form of record of
the calls made and received in Nitish Katara's mobile phone. Mr Dey
also submitted that no case for bail had been made out and, therefore,
the applications be dismissed.
22. We have given our thoughtful consideration to the submissions
made by the learned counsel and the materials pointed out to us. We
feel that the appellants have not been able to make out a case for grant
of bail. The Trial Court has examined the testimony of all the
witnesses at length and has come to a conclusion that the three
important circumstances, namely, motive, the last seen evidence of
PW33 Ajay Katara and the recoveries of the hammer and the watch at
the instance of the appellants are clearly established. According to the
Trial Court there is also sufficient corroboration from other evidence to
establish the guilt of the appellants. We also do not find any
distinction, at this stage, between the case of the appellant Vishal
Yadav and the appellant Vikas Yadav. Although Vikas Yadav has
already spent seven years in jail and Vishal Yadav has been in custody
for over 4-1/2 years, the length of their incarceration cannot be a
ground by itself for grant of bail. Consequently, we reject the bail
applications.
23. It goes without saying that any observations made by us in this
order are only for the purposes of considering the bail applications at
this stage and are to be disregarded at the hearing of the appeal(s) on
merits.
BADAR DURREZ AHMED, J
P. K. BHASIN, J August 07, 2009 SR
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!