Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vidhyapati vs State
2009 Latest Caselaw 546 Del

Citation : 2009 Latest Caselaw 546 Del
Judgement Date : 16 February, 2009

Delhi High Court
Vidhyapati vs State on 16 February, 2009
Author: Pradeep Nandrajog
*               HIGH COURT OF DELHI AT NEW DELHI


+                               Crl. Appeal No. 770/2005


%                                Date of Order : February, 16, 2009


VIDHYAPATI                                    ..... Appellant
                           Through : Mr. Mukesh Jain, Advocate.


                                     VERSUS

STATE                                          .....Respondent

Through : Mr. Pawan Sharma, APP Ms. Gitanjali Malriya, Adv. for complainant.

CORAM :-

HON'BLE MR. JUSTICE PRADEEP NANDRAJOG HON'BLE MS. JUSTICE ARUNA SURESH

(1) Whether reporters of local paper may be allowed to see the judgment?

(2) To be referred to the reporter or not?

(3) Whether the judgment should be reported in the Digest ?

PRADEEP NANDRAJOG, J.(Oral)

1. Vide impugned judgement and order dated 28 th April,

2005 the appellant has been held guilty of murdering his

parents.

2. Vide order on sentence dated 29th April, 2005 he has

been convicted to undergo imprisonment for life and to pay a

fine of Rs.5,000/-.

3. We note that the wife of the appellant has been

declared a Proclaimed Offender.

4. From the impugned decision it is apparent that the

appellant has been convicted on account of the reason, his

parents went missing all of a sudden and since April - May, 1998

were not seen by anybody. The appellant and his wife

thereafter started proclaiming that the parents of the appellant

had died and started usurping property of the father of the

appellant.

5. In view of the fact that to establish a charge of

murder, it is not necessary that the dead body of the deceased

has to be recovered, the learned trial Judge has held that the

evidence on record establishes that the appellant started

proclaiming that his parents were dead and he and his wife

started selling the property of the father of the appellant; a

presumption of guilt has to be raised for the reason, the

appellant did not explain as to under what circumstances he

started proclaiming that his parents had died.

6. A brief resume of the evidence led by the prosecution

may be noted.

7. The process of the law commenced when Raj Kumar

PW-2, the grand-son of Rajeshwari and Cheddi Lal came to Delhi

in May 1998 to take along with him his maternal grand-father

and his grand-mother to the village so that both could attend his

marriage which was fixed in the month of June, 1998. He had

train reservation for his maternal grand-parents and when he

went to their house No.D-29, Ashok Nagar, Delhi he met the

appellant (his maternal uncle and son of Cheddi Lal and

Rajeshwari) and his wife who told him that the parents of the

appellant had already left for the village to attend his marriage.

As per Raj Kumar he did not believe the appellant and his wife

because it was he i.e. Raj Kumar who had the tickets with him

and therefore was suspicious as to how his grand-parents could

have left for the village. He claims to have commenced making

inquiries in the neighbourhood and on learning of the same, wife

of the appellant shouted at him telling him that if she could kill

her in-laws, she could do likewise with him. Raj Kumar went

back to the village for his marriage but did not meet his

maternal grand-parents. He came back to Delhi after his

marriage and reported the matter to the police who

unfortunately took no action till he had to approach the

Commissioner of Police. A belated FIR was registered on

29.02.2000.

8. In court, Raj Kumar PW-2 deposed on 5.8.2003 that

his maternal grand-parents were not to be seen. He deposed

that the appellant and his wife were not having cordial relations

with his maternal grand-parents. He deposed the facts afore

noted.

9. Bhagwati PW-6, is the sister of the appellant. She

deposed that her brother i.e. appellant used to quarrel with the

parents and that her parents had not attended the marriage of

her son in Bihar inspite of her son Raj Kumar PW-2 having made

every attempt to locate them. She deposed that her son had

come to Delhi to fetch her parents but had to return because the

appellant and his wife had told him that her parents had already

left for the village. She deposed that after her son's marriage,

she along with his son came to Delhi to inquire about her

parents. The appellant and his wife gave no convincing answers

and told her that they had not taken the 'theka' (responsibility)

to know the whereabouts of her parents and that the appellant

told her that she should come to the house of her father only

when she could bring her parents along.

10. PW-5 Amar Nath, deposed that he purchased a

portion of house No.D-29, Gali No.3, Ashok Nagar, measuring 50

Sq. Yards from Bimla Devi wife of the appellant and that in the

year 1999 he had sold half portion thereof to one Kuldeep Puri.

11. Ram Kumar PW-4 deposed that he purchased 25 sq.

Yards of Plot No. D-29, Gali No.3, Ashok Nagar from one Kuldeep

Singh.

12. We note that PW-4 and PW-5 have not been cross

examined.

13. It is not in dispute that house No.D-29, Gali No.3,

Ashok Nagar belongs to Cheddi Lal the father of the appellant.

14. PW-3 Vikramaditya Lal, deposed that he was knowing

Cheddi Lal who was a barber as Cheddi Lal used to cut his hair.

He stated that few years ago Cheddi Lal told him that he is

going to attend marriage of his relative and that since then

Cheddi Lal never returned to his house. That the appellant

came to his house one day and introduced himself as son of

Cheddi Lal. He i.e. the witness asked the appellant as to why

Cheddi Lal had not come to him for a long time for cutting his

hair. The appellant did not give a satisfactory reply. The

witness deposed that after 3-4 days thereafter the wife of the

appellant came to his house and inquired whether he was aware

of account number of Cheddi Lal. He informed her that he did

not know about his account. That 3-4 days thereafter the

appellant and his wife came to his house and had with them 3-4

pass books of Cheddi Lal and inquired from him as to what was

the amount lying credited in the said pass books. He informed

that it was about Rs.10,000/-. He inquired from them as to

wherefrom they got pass books. They i.e. the appellant and his

wife replied that Cheddi Lal had died.

15. We have asked one simple question to learned

counsel for the appellant. Wherefrom did the appellant get

information that his parents had died: and wherefrom did the

appellant get authority to sell the property of his father?

16. Indeed, there can be no answer and hence none was

given.

17. It is obvious that the appellant is aware that his

parents can never return in the world of the living and thus they

can never question him in respect of his acts. From the conduct

of the appellant of proclaiming to all near and dear ones and the

people in the neighbourhood that his father and mother had

died, one can easily impute knowledge to the appellant of being

aware of the death of his parents. Thus, the appellant has to

explain as to wherefrom he got knowledge of his parents dying.

18. The conduct of the appellant and his wife to liquidate

the assets of the father of the appellant is incriminating in as

much he went about reaping the fruits of his crime.

19. We note that the deposition of PW-2 Raj Kumar to the

fact that the appellant and his wife told him that his parents are

dead had gone unchallenged in cross examination. In other

words, the appellant has admitted by conduct of having told PW-

2 that his parents had died.

20. It reinforces the requirement of the appellant to

explain as to how his parents had died.

21. Learned counsel for the appellant does not dispute

that presumption of murder can be raised even in the absence

of a dead body not being recovered.

22. Indeed, till today, Cheddi Lal and his wife Rajeshwari

have not been seen by her relatives or those or such persons

who in ordinary course of their lives would have seen Cheddi Lal

and his wife. The conduct of the appellant and his wife to

liquidate the assets of Cheddi Lal shows the fact that the

appellant knows that his parents are no longer in the worlds of

living.

23. Non-explanation of the appellant as to the

circumstances of their death give rise to an inference that to

reap the fruits of a crime the appellant and his wife have

connived to murder the parents of the appellant.

24. We find no merit in the appeal.

25. Dismissed.




                                           (PRADEEP NANDRAJOG)
                                                JUDGE




                                            (ARUNA SURESH)
February 16, 2009                               JUDGE
vk





 

 
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