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

Mohd.Javed vs The State (Govt Of Nct Of Delhi)
2011 Latest Caselaw 1983 Del

Citation : 2011 Latest Caselaw 1983 Del
Judgement Date : 6 April, 2011

Delhi High Court
Mohd.Javed vs The State (Govt Of Nct Of Delhi) on 6 April, 2011
Author: Anil Kumar
*               IN THE HIGH COURT OF DELHI AT NEW DELHI

%                          Date of Decision:          06.04.2011

+                               Crl. Appeal No.762/2008

Mohd. Javed                                                          .... Appellant

                           Through: Mr.Ashish Kumar Das, Advocate.

                                         Versus

The State (Govt. of NCT of Delhi)                                  .... Respondent

                           Through: Mr.Jaideep Malik, APP for the State.

                                           AND

+                             Crl. Appeal No.932/2008

Mohd.Akhtar                                                        .... Appellant

                         Through: Ms.Anu Narula, Advocate.

                                       Versus

The State (Govt. of NCT of Delhi)                              .... Respondent

                         Through: Mr.Jaideep Malik, APP for the State.

                                           AND

+                            Crl. Appeal No.1000/2008

Manoj Kumar Singh                                                  .... Appellant

                         Through: Mr.Sunil Tiwari and Mr. Amar Nath
                                  Saini Advocate for the appellant.

                                       Versus

The State (Govt. of NCT of Delhi)                              .... Respondent

                         Through: Mr.Jaideep Malik, APP for the State.

                                           AND


Crl. Appeals Nos. 762/2008, 932/2008, 1000/2008 & 685/2009           Page 1 of 71
 +                             Crl. Appeal No.685/2009

Ikramul Haq @ Vishal                                          .... Appellant

                         Through: Mr. A.J.Bhambani           Advocate     for
                                  Appellant.

                                       Versus

The State (Govt. of NCT of Delhi)                            .... Respondent

                         Through: Mr.Jaideep Malik, APP for the State.


CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR
HON'BLE MR. JUSTICE S.L.BHAYANA

1.    Whether reporters of Local papers may be                  YES
      allowed to see the judgment?
2.    To be referred to the reporter or not?                    YES
3.    Whether the judgment should be reported in                YES
      the Digest?


ANIL KUMAR, J.

1. These above noted appeals arise from the judgment dated 25th

August, 2008 in session case no. 93 of 2003 arising from FIR No. 23 of

2000 PS Nand Nagri u/s 364 A/302 /34 of IPC titled State Vs Manoj

Kumar Singh, Mohd Akhtar; Mohd Javed, Ikramul Haq and Manoj

Kumar @ Manju s/o Sh.Dhanpal convicting accused Manoj s/o

Bindeshwari, Ikramul Haq, Akhtar and Javed u/s 120 B,/364A r/w

120 of IPC and section 302 of IPC r/w 120 B of IPC and sentencing

them by order dated 5th September, 2008 to undergo life sentence with

fine of Rs.5000/- each u/s 120 B of IPC and in default of payment of

fine to undergo further simple imprisonment of three months; Life

imprisonment with fine of Rs.5000/- each and in default to undergo

simple imprisonment for three months u/s 302 r/w section 120 B of

IPC and life imprisonment with fine of Rs.5000/- each and in default to

undergo simple imprisonment for three months u/s 364A r/w section

120 B of IPC.

2. The case of the prosecution in brief is that on 3rd January, 2000

the deceased, Shokeen Pal, s/o Jagbir Singh resident of H No. 5, Ganga

Enclave, Johari Pur Road, opposite Satyam Cinema Loni, UP, along

with his uncle Sh.Varinder Singh had left the house at about 11 a.m for

his transport office which was run by the deceased at Apsara Border in

a white Maruti Car No. DL 5C B 2353. However Varinder Singh

returned home alone and slept with Jagbir Singh, father of the

deceased. On 4th January, 2000 the father of the deceased enquired

about the whereabouts of his son. Then his uncle Shr. Varinder Singh

disclosed that on the previous day, around evening time he along with

Shokeen Pal and Akhtar had been going to the Transport Office in the

car of Shokeen Pal. The car was stopped at Loni Morh Flyover at about

7 p.m by Akhtar. At that time Shokeen Pal told his uncle Sh.Varinder

that he would return home after getting some work done for Akhtar and

that he, Sh.Varinder, should go home and have his meal. Thereafter the

deceased and Akhtar went away in the car. The deceased, however did

not return home and despite all efforts by the family members Shokeen

Pal could not be traced out.

3. On 6th January, 2000 at about 12:15 p.m. the deceased's family

received an anonymous call on their telephone No. 2812127 and the

caller asked Jagbir Singh, father of Shokeen Pal who had been missing,

to give the phone to Babli, wife of the deceased. When Jagbir Singh

asked if he could take a message, the caller on the other side again

stated that he wanted to speak to Babli, upon which Jagbir Singh told

him that he is the father, and the caller kept the phone down. On the

same day, at about 12:30 p.m. Ranjit Kumar Singh, Manager of the

transport company run by deceased, telephoned Sh.Jagbir Singh at his

house and told him that he wanted to speak with Babli. He disclosed

that he had received an anonymous call at Apsara Border Transport

Office stating that Shokeen Pal had been kidnapped and his vehicle No.

DL 5C B 2353 was parked at Pahar Ganj Parking. Caller also demanded

that if they wanted Shokeen Pal alive then they should give two `petties'

of Rupees 10 lacs each to some Hundi wala at Lahori Gate Naya Bazar.

He also gave the direction/guidance for reaching that Hundi wala i.e

from Lahori Gate crossing, one should take the way to Khari Bawoli and

then to Hundi Wali gali opposite Naulakha Soap and thereafter should

get further information there at an apartment at the 3rd Office. On the

same day, a complaint regarding the missing of the deceased and the

demand for ransom was lodged at PS Sahibabad. At 8:15 pm another

call was received by the sister of the deceased, Smt. Santresh and the

caller had informed her to give the amount demanded at the above

address by 1 p.m. on 7th January, 2000, otherwise he threatened that

Shokeen Pal, would be killed. Many such calls for the money were

received by the family of the deceased right up to 9th January, 2000.

4. On 11th January, 2000 Sh.Jagbir Singh, father of Shokeen Pal

who had been kidnapped, came to the office of the Anti Extortion cell

Crime Branch, R K Puram along with his son-in-law Basant and

nephew Sudhir Kumar and gave an application, making a formal

complaint regarding the abduction of his son Shokeen Pal for ransom.

On 12th January, 2000 Sudhir Kumar along with the police officers

went to the railway station, New Delhi at the parking lot where the

white colour Maruti car No. DL 5C B2353 belonging to the deceased

was parked which was seized. Thereafter several teams were deployed

at different places for tracing out Shokeen Pal and the telephone of the

complainant was also kept under observation. During investigation one

Munna Khan @ Matloob Ahmad Khan, business partner of deceased,

disclosed that he had learnt that Shokeen Pal and Akhtar of Motihari

went missing since 3rd January, 2000. Akhtar was also the neighbor of

Munna Khan. On enquiring from STD booths it was revealed that

Amjad brother of Akhtar was talking to him on the Mobile

no.9810184352. On 13th January, 2000, SI Pyare Lal obtained the call

list of the above number from the Airtel Office and found that few calls

from the above number were made to Motihari and few calls were made

to a mobile no. 9810174266. The call list of the later number was also

obtained and it was found that many calls from this number as well,

were made to Motihari.

5. On getting this revelation SI Suresh Kumar along with the staff

and relevant documents went to Motihari Bihar to enquire about Akhtar

and the others. SI Suresh Kumar on the basis of phone details

stipulating the calls made by Mukesh Kumar to Mohd. Akhtar, Manoj

Kumar and the phone no. 2812127 installed at the deceased's house,

joined Mukesh Kumar in the enquiry. Mukesh Kumar s/o Ram

Chander disclosed that he along with his own co-villagers Manoj,

Akhtar and Javed conspired to abduct transporter Shokeen Pal and in

pursuance of this conspiracy on 3rd January, 2000 Manoj, Akhtar,

Javed and Vishal abducted Shokeen Pal and kept him as a captive in a

tenanted accommodation. He further disclosed that while tying up

Shokeen Pal, Javed sustained a bullet injury and he had come for his

treatment at Motihari. Pursuant to disclosure statements made on 23rd

January, 2000 SI Suresh Kumar arrested Mukesh Kumar and Javed

from the District Motihari, Bihar and produced them before the learned

CJM Motihari. Their transit remand was obtained. On receiving all the

information from SI Suresh Kumar, SI Pyare Lal conducted a raid with

his staff on 27th January, 2000 at Tukmeer Pur Extension Karawal

Nagar, where accused Manoj, Mohd. Akhtar and Ikramul Haq @ Vishal

were over powered and interrogated.

6. During investigation it was disclosed that accused Manoj Kumar

son of Bindashwari Prashad suffered losses of 17/18 lacs in

September/October, 1999 as his Ball Barings were seized at Bihar

which were smuggled. Mohd. Akhtar too was under economic

constraints as he had gotten two trucks financed from KGA Finance

Company on the personal guarantee of Shokeen Pal, but due to non-

payment of the installment, the trucks were seized by the Finance

Company and thereby Mohd. Akhtar suffered huge losses. On October,

1999 Javed introduced Mohd. Akhtar to Manoj and in November, 1999

about three/four days prior to Diwali, Javed, Manoj, Akhtar and

Mukesh met at the rented accommodation of Mukesh at Motihari,

where the conspiracy was hatched. Manoj instructed Mukesh that when

Shokeen Pal would be abducted in Delhi they would contact Mukesh on

the phone and Mukesh was to raise the ransom demand of Rs.

20,00,000/- from the deceased's family on the phone which was to be

collected through Hawala in Nepal as Manoj had many good

acquaintances in Nepal due to his smuggling business there.

7. Accused persons further disclosed that in pursuance of the

conspiracy Akhtar, Manoj and Javed came to Delhi and took a two room

set on rent to keep the abducted person there. Accused Ikramul @

Vishal had later on joined the conspiracy and started living with the co-

accused persons in the rented accommodation. The accused persons,

Akhtar, Javed and Ikramul purchased two gunny bags, one polythene

bag and two big knives, whereas Manoj purchased the fortvin injections

and a country made pistol .315 Bore and one mobile telephone number

9810184352, in order to maintain contact with Mukesh.

8. On 3rd January, 2000 Mohd. Akhtar went to the transport office

of Shokeen Pal and asked him to join the new year celebrations and

informed him that he should leave at around 7/7:30 p.m. Thereafter

Shokeen Pal was brought to the tenanted accommodation at Tukmeer

Pur, where they all had their meals. After which the volume of the tape

recorder was increased, and Akhtar, Javed and Ikramul caught hold of

Shokeen Pal, while Manoj injected the fortvin injection to him. When the

deceased protested, Manoj with the intention to terrorize him took out

his country made revolver and threatened Shokeen Pal, whereupon

Shokeen Pal pounced upon them as a result of which, the pistol was

accidentally fired which caused an injury on the right foot of accused

Javed and the bullet pierced his shoes and foot. Thereafter Shokeen Pal

was tied up on the cot by a rope in the inner room and his mouth was

also taped. He was also given injection to make him unconscious.

Subsequently, Javed was taken to the hospital by Manoj and Akhtar

and dressing of his injury was got done. The deceased's car was then

taken by the trio to the New Delhi Railway Station and abandoned there

and they returned to Tukmeer Pur in a TSR.

9. Shokeen Pal would intermittently come to his senses but then the

accused persons repeatedly injected him medicine to keep him

unconscious and kept him in a drugged state till 5th January, 2000.

On 5th January, 2001 when Shokeen Pal came to his senses, he

threatened that once he would be released he will implicate all the

accused persons. So a decision was taken by the accused persons to kill

him.

10. The Prosecution alleged that Akhtar caught hold of the head of

Shokeen Pal whereas Ikramul caught hold of both his legs and Javed

caught hold of his hands, while Manoj closed his mouth and throttled

him. With the intention to dispose of the body the accused persons

removed his clothes and severed his head. The ring of Shokeen Pal was

taken by Manoj whereas his watch was removed by Akhtar. The severed

body was then kept in a gunny bag which was further put in another

gunny bag and his head was kept in another bag on the night

intervening 5/6th January, 2000. The bags where thereafter, kept in a

maruti car which belonged to the accused Manoj's friend Manju @

Manoj s/o Dhan Lal r/o H No. 143, village Tukmeer Pur, Delhi, to be

disposed of. The bag containing the headless body was thrown into the

Ganda Nala under the Pulia opposite to Suraj Pal Workshop, Plot No. 4

Tukmeer Pur whereas the bag containing the head was thrown in

Ganda Nala, Chand Bagh Pulia. The clothes of the deceased, the rope of

charpai used, the mattresses, his shoes and diary were all burnt, while

the fortvin injections, two knives, burnt ashes, empty cartridges and a

part of the fired bullet were all thrown into the nala. The country made

revolver as well as the mobile was given to Manoj's friend Lalit Rana by

him.

11. Pursuant to the arrest, investigations by the crime team was

done. Blood samples from the spot of murder at Tukmeer Pur were

lifted. The cot and other articles were also seized from that room and at

the pointing out of the accused. The headless body of the deceased was

also recovered from Bihari Pur Pulia, Ganda Nala, near Sher Pur

Chowk. The Body was found wrapped in a rope and it was identified as

the body of Shokeen Pal by his family members. The syringe used to

inject the medicine to the deceased and to make him unconscious, as

well as the knife were also recovered. The Country made pistol was also

recovered from Manoj's friend Lalit Rana, for which separate

proceedings were conducted under the Arms Act. However the severed

head of the deceased could not be recovered.

12. Post mortem on the body was conducted. Exhibits were sent to

CDFD, Hyderabad along with the blood samples of the father of the

deceased. The Viscera, syringe and two audio cassettes were sent to

CFSL Delhi. While the finger prints of the accused and flanges of

deceased were sent to FSL Malviya Nagar. The ring and watch of the

deceased were recovered from the accused persons, Manoj and Akhtar

pursuant to their disclosure statements which were duly identified in

TIP by the wife of the deceased.

13. After completion of the investigation, the challans were filed

against all the five accused persons, namely Manoj, Javed, Akhtar,

Ikramul and Mukesh on 22nd April, 2000. Manju @ Manoj and Lalit

Rana were arrested subsequently and the supplementary challan was

filed on 26th July, 2001. Charges where framed under section 120

B/364A r/w 120B, 302 r/w 120 B of IPC against all the accused

persons on 12th December, 2002 and u/s 201 of IPC against accused

[email protected] Manoj by the then Ld. Judge to which all except Mukesh

pleaded not guilty. Accused Mukesh was convicted under Section 384

IPC on 12th December, 2002. However accused Lalit Rana was

discharged vide order dated 12th December, 2002 by the Learned ASJ

Ms. Aruna Suresh, due to lack of evidence.

14. In support of its case the prosecution examined 55 witnesses.

After closure of the prosecution evidence all the incriminating evidence

were put to the accused persons and their statements were recorded

under section 313 of the Cr.P.C. All the accused persons claimed that

they were falsely implicated since they did not meet the demands for

bribe made by SI Pyare Lal. However, none of the accused opted to lead

defence evidence.

15. After careful consideration of the evidence on record, the trial

court held that the prosecution was successful in bringing home the

guilt beyond all reasonable doubt against the accused Manoj Kumar,

Ikramul Haq, Mohd Aktar and Javed and hence convicted them under

Sections 120 B, 364 A, 120, 302 and 120 B of the IPC. However the

Trial Court acquitted Manoj @ Manju holding that the prosecution had

failed to attribute any knowledge to the accused to the effect that he

was aware of his vehicle being used for disposal of the dead body of the

deceased and that there was no evidence to support the allegation that

the car was washed by the accused in order to destroy the evidence.

16. Against the order of conviction and sentence that each of the four

appellants have filed separate appeals. However, since the appeals are

against the common judgment convicting them and common order

sentencing them, and the appeals involve common evidence and

substantially common facts, their appeals are decided by common

order, however, the pleas and contentions raised on behalf of appellants

are noted separately and dealt with accordingly.

Pleas raised by Mohd Javed.

17. Learned Counsel for the appellant Mohd Javed has contended

that the Trial Court failed to appreciate the delay in filing the FIR. He

asserted that in the absence of any reasons justifying the same and on

account of unexplained delay in filing the FIR, the very base of the

prosecution story becomes doubtful. It is contended that appellant,

therefore, is entitled for benefit and the entire proceedings against him

are liable to be quashed. He further contended that the only reason for

inculpating the appellant, Javed is the sole disclosure statement made

by co-accused Mukesh who pleaded guilty and was convicted u/s 384

of IPC. He also submitted that there are absolutely no recoveries were

effected at the instance of the appellant Mohd Javed and that the last

seen witness, PW-1 Varinder Singh, also did not name him and

mentioned about him. It is contended that therefore there is no

evidence to substantiate the allegations made against the appellant,

Javed.

18. Learned counsel further contended that there are many

inconsistencies in the deposition of the various witnesses and

contradictory deposition cannot be relied on to convict the appellant as

the inconsistencies go to the root of the matter. While PW-50 SI

Bankteshwar Ram deposed that he was present at the time Javed, the

appellant had made his disclosure statement on 23rd January, 2000,

however, this is diametrically opposite to the deposition of PW-51 SI

Suresh who categorically stated that the disclosure statement was not

recorded before PW-50. It has also been pleaded that the disclosure

statement of the accused Mukesh which is the sole basis to arrest

Javed is undated, which undoubtedly leads to the inference that it is a

fabricated document and therefore no reliance can be placed on the

same and the appellant is entitled for benefit of doubt. Learned Counsel

for appellant, Javed urged that no reliance should be placed on the

deposition of PW-49, Inspector Pyare Lal as specific allegations of

demanding money from the co-accused Manoj @ Manju were made

against him. Pursuant to which PW-49 was even transferred to Line.

19. It is further contended that the chance prints which were tallied

with the specimen finger prints collected from the appellant, by PW-37

Ravinder Kumar, of the Finger Expert Bureau, do not match. Thus on

the basis of chance prints which were lifted the guilt of the appellant

cannot be established. It has also been asserted that there are

discrepancies between the two disclosure statements allegedly made by

the appellant, i.e. the one made on 23.1.2000 and the other on

28.1.2000 at New Delhi. The first disclosure statement does not divulge

the place of occurrence i.e. 2/38, Tukmeer Pur Extension, Delhi as

what is mentioned is Bhajanpura area in Delhi.

20. It is further pleaded on behalf of appellant Javed that Nathni who

allegedly treated him of his gun wound, had not been examined. PW33

had taken Javed, the appellant to hospital, but there is no medical

evidence on record to prove that the appellant sustained a foot injury.

Pleas raised by Mohd. Akhtar

21. Learned counsel for Mohd Akhtar has also contended that the

delay in filing the missing report is reflective of the abnormal conduct of

the family in the facts and circumstances, as on 6th January, 2000 at

12.15 PM first ransom call was made and by 9th January, 2000, 12

ransom calls were received. However, the complaint, Ex. PW 49/A, was

made only on 11th January, 2000. As per the deposition of PW-25 Babli,

wife of the deceased, she was confident that Akhtar due to enmity with

her husband had abducted him, however, in spite of this she did not

make any attempts to lodge a complaint. Thus it has been urged that

the conduct of the wife does not seem to be very probable and creates a

doubt about the entire prosecution version and benefit of doubt should

be given to Mohd. Akhtar. Reliance was placed on her deposition that

her husband, deceased, used to inform her whenever he left for 2-3

days. He had not done so in January, 2000 which was abnormal

conduct on his part yet the wife did not attempt to file the missing

person report or of abduction of her husband after receiving ransom call

on 6th January, 2000. It is also contended that even though the family

members knew the address of the appellant Mohd. Akhtar, and they

were suspicious about him, still the police did not go to his house in

Motihari. This could only imply that the said appellant was falsely

implicated. Learned counsel also urged that as per PW-23 Smt

Santresh, sister of the deceased, she had recorded the ransom calls on

a tape recorder on 13th January, 2000, however she had handed it over

to the police only on 16th January, 2000. This gap of three days has

remained unexplained and is enough time to have tampered with the

evidence.

22. It has been urged that Akhtar was only identified by PW-1 Sh.

Varinder Singh for the first time in Court and that no TIP was

conducted. According to learned counsel for the said appellant this is

sufficient along with other grounds to exculpate the appellant.

Emphasis has also been laid on the ground that Najibulla Khan, driver

of the deceased had not been examined, even though his license was

recovered from the car. It is also contended that nothing had been

established to ascertain whether the driver was on leave or had left the

services of the deceased. This according to learned counsel is major flaw

in the version of the prosecution and last seen theory has not been

established and consequently the said appellant cannot be inculpated.

23. Learned counsel for the appellant no.2, Mohd Akhtar submitted

that the motive of the appellant as alleged by the prosecution is that

two trucks bearing no. DL 1 G A 0860, UHN 2437 of the accused

Akhtar were financed by KGA Company, for which Shokeen Pal, the

deceased stood as guarantor. However as the recovery of amount was

not possible on behalf of Akhtar, based on the information given by the

deceased, the trucks were seized by the company, hence huge losses

were suffered by Akhtar and therefore a plan was made to abduct the

deceased and claim ransom. It is contended that as per the deposition

of PW-3 Rajesh Yadav, Manager of KGA, he wasn't even aware of the

outstanding dues against the finance of the said two trucks, nor was he

aware of the address of the appellant and this coupled with the fact that

no suit was filed for recovery of the said amount, the allege motive as

contended by the prosecution has not been established. Even though it

is alleged that Shokeen Pal stood as guarantor, as per the deposition of

PW-28 Krishan Kumar himself, the documents in question did not bear

the signatures of Shokeen Pal.

24. Learned Counsel also referred to the depositions of Matloob @

Munna Khan, PW-17 as well as PW-2, Sudhir who had deposed that on

enquiry from the STD booth, they had found out that Amjad had been

talking to his brother Akhtar on the number 9810184352. However,

learned counsel contended that neither Amjad himself had been

examined, nor did PW-27, father of the deceased knew who Matloob

was, who according to the prosecution was the business partner. Thus

in the facts and circumstances the father not knowing the partner of

the business of his own son seems highly unlikely and casts a doubt on

the credibility of Matloob as a witness and such deposition could not be

basis of conviction of the appellant Mohd. Akhtar.

25. It has also been contended on behalf of appellant, Akhtar that the

recoveries of the call details by the police cannot be relied on as PW-8

and PW-9, STD booth owners had turned hostile and had also deposed

that the record could have been tampered with by someone.

26. Learned counsel has further urged that the dead body was not

recovered from the place as divulged in the disclosure statement of the

appellants. While referring to the deposition of PW-31 Ranbir Singh the

learned counsel emphasized that when the search for the dead body

was initiated, pursuant to the disclosure statements made by the

appellant, Manoj, Akhtar and Javed, some persons had told the police

officials about a bad smell emanating from another pulia, from where

the dead body was subsequently recovered. Thus since the body was

not recovered at the instance of the accused persons pursuant to their

disclosure statement, therefore the same cannot inculpate them.

27. Learned counsel has also urged that the alleged place of

occurrence has absolutely no connection with the appellant Akhtar, as

the place of occurrence was the tenanted premises belonging to PW-30,

which was taken up by co-accused Manoj. Further the chance prints

recovered from the place of occurrence did not match with that of the

specimen fingerprints obtained from the appellant. The learned counsel

for appellant no.2 further contended that the learned Trial Court also

failed to appreciate the fact that the TIP of the wrist watch allegedly

recovered from Akhtar on 27th January, 2000 was conducted by the

wife of deceased, PW-25 only on 13th March, 2000, after a lapse of 45

days without furnishing any explanation for such delay, which had

defeated the very purpose of TIP and thus the probability of watch being

planned could not be ruled out and such identification by the widow of

the deceased could not be relied on in convicting the appellant Mohd.

Akhtar.

28. Lastly it has been contended by the learned counsel for said

appellant that the trial court had failed to appreciate that PW-52 Dr.

Sumit Telewar who identified the handwriting of Dr. A.K. Tyagi, who

had conducted the post mortem, had categorically stated that "the

cause of death will be given only after the report of chemical analysis of

viscera." However the viscera report is not found on the record, thus

whether the death is homicidal or not, has not been established by the

prosecution.

Pleas raised by MANOJ KUMAR

29. The learned counsel for appellant Manoj submitted that the

allegations as per the prosecution specifically made against the

appellant is that he had injected the deceased to make him

unconscious and to keep him drugged. Allegation have also been

imputed that the said appellant had made the demand for ransom and

he had strangulated the deceased and finally he had severed the head

from the body of the deceased.

30. The learned counsel for the appellant, Manoj contended that as

per the deposition of PW2, the cassettes allegedly containing the

recordings of the ransom demanded by the accused persons were in an

unsealed condition and therefore could have been easily tampered with

and thus they could not be relied on. It was further contended that no

TIP was conducted to identify the ring allegedly recovered from the

appellant, Manoj pursuant to his disclosure statement. According to

him this coupled with the fact that no documentary proof had been

provided to connect the watch and the ring to the deceased, the alleged

recoveries pursuant to his disclosure statement cannot be used to

inculpate him with the alleged crime.

31. It was further urged that the recoveries of headless dead body

and knife were made in a residential area and admittedly there were

many people present, however none were included as independent

witnesses. In addition to this, in all the pictures of the recoveries taken,

the appellant is not present in a single one of them. The learned counsel

further submitted that since PW8 and PW9 both did not support the

prosecution's version and had categorically denied any calls having

been made by the appellants, hence the alleged call records recovered

from the STD Booths could not be relied on for convicting the appellant.

32. As per the learned counsel for Manoj, motive too had not been

proved as against the appellant. As per the prosecution story the balls

bearing business of the appellant was allegedly suffered losses and thus

he agreed to participate in the conspiracy to abduct the deceased.

However, the learned counsel contended that not a single witness had

deposed the same nor had any evidence been produced to this effect,

thus no motive has been established against the said appellant.

33. It is further urged that the prosecution had mislead the trial court

into believing that the appellant had taken the tenanted premises solely

for the purpose of holding the deceased hostage, as PW-30 , Dr.

Rajinder Singh in his deposition had deposed that the appellant was in

possession of the premises for the past 8/9 years.

34. Learned counsel had also contended that the dead body was not

recovered from the place as divulged in the disclosure statement.

Learned counsel also referred to the depositions of PW34, Mahabir

Parshad who allegedly sold the two gunny bags to the accused persons

and PW-35, Deepak Pundhir, who allegedly sold 5 fortvin injections to

the appellant Manoj, but they were declared hostile, as they deposed

that they hadn't sold the same to the appellants. Thus their depositions

could not be relied on to inculpate the said appellant. Learned

contended that the credibility of PW-49, Inspector Pyare Lal is doubtful

as specific allegations of demanding money from the co-accused Manoj

@ Manju were made against him and pursuant to complaint against

him he was even transferred to police line.

35. As per the learned counsel the Trial Court also failed to consider

the fact that the appellant was arrested on 27th January, 2000 while the

offence was committed on 3rd January, 2000. Thus the plea of picking

of the chance prints on 27th January, 2000 cannot be believed and

accepted since even as per the reasoning of the Trial Court the prints of

the co-accused may have got destroyed. In the circumstances the

chance prints of Manoj could not have survived and were not relied on

by the Trial Court. Even, PW30 in his cross-examination had also

categorically deposed that no officer from the CFSL had come to the

spot and no chance prints were taken in his presence. He also stated

that no syringe was recovered in his presence. Thus the recoveries

pursuant to alleged disclosure statement of the appellants are fraught

with discrepancies and suspicion and could not be relied upon to

inculpate the appellant.

Pleas raised by Ikramul Haq

36. Learned Counsel for appellant Ikramul Haq too has contended

that the Trial Court has failed to appreciate the consequence of delay in

filing the FIR. He contended that as per PW-1, the deceased was seen

with Akhtar on 3rd January, 2000, however the missing report was

lodged only by 6th January, 2000. The time gap necessarily implied that

in the intervening period the deceased could have come back home and

the death of the deceased was not proximate to the last seen evidence

produced by the prosecution.

37. Learned Counsel for Ikramul Haq further contended that as per

the record on the day the charges were framed against the accused

Mukesh Kumar i.e. on 12th December, 2002 he had accepted his guilt.

The death of Shokeen Pal, the deceased has been established as on

3rd/5th January, 2000. However, in all the allegations the role of

Ikramul Haq had not been described. It was further contended that

most of the witnesses have not imputed anything against Ikramul Haq

in their depositions. The last seen evidence does not substantiate the

allegations made against the appellant, Ikramul Haq. As per the

deposition of the uncle, Sh. Varinder, of the deceased PW-1 the

deceased had been last seen in the company of co-accused, Akhtar on

3rd January, 2000 at about 7.00 to 7.30 PM and not in the company of

Ikramul Haq.

38. The learned Counsel submitted that nothing had been recovered

pursuant to his disclosure statement from the said appellant, Ikramul

Haq except for an amount of Rs. 180-185/-. The said amount also

belonged to the deceased has not been established. The other

incriminating evidence, wrist watch, and the gold ring allegedly

belonging to the deceased were also recovered from the co-accused

Akhtar and Manoj respectively and not Ikramul Haq.

39. The Learned counsel also emphasized that the place from where

the dead body was recovered is not the one mentioned in the disclosure

statements of the appellants and that appellant Ikramul Haq had

absolutely no motive to take part in the conspiracy to abduct and

murder the deceased. Reliance has also been placed on the depositions

of the hostile witnesses PW-8 and PW-9. PW-8 Kalyan Singh, is the

owner of the STD booth from where the appellants had allegedly made

the calls for ransom. Learned counsel emphasized that as per

deposition of PW-8 and PW-9, none of the accused persons had made

any calls from his STD booth and that the police had forcibly taken his

signatures on the bills that were allegedly recovered from him.

40. Learned Counsel relied on the fact that as per the deposition of

PW-30, Dr. Rajinder Singh Jaspal, the owner of the premises in which

the deceased was murdered, the tenanted premises was taken up on

rent by co-accused Manoj, for installing sewing machines. However

there is no reference of the appellant in his deposition that said

appellant Ikramul Haq was involved in the said transaction, or that he

was ever seen on the premises. Merely because on the day of the arrest

the appellant was allegedly found on the premises is not the sufficient

to connect the appellant to either to the motive of the crime or that the

place of offence was taken by the said appellant with the common

intention. It is also urged that the said witness is not creditworthy since

during his deposition on 1st September, 2006 he did not support the

prosecution's version, however on 24th September, 2007, he deposed in

conformity with the prosecution story. The inconsistency in the facts

and circumstances in the deposition of the said witness is substantial,

his deposition could not be relied on to implicate the appellant as

during the intervening period he was pressurized by the IO.

41. It has been also urged by the learned counsel for appellant,

Ikramul Haq that the death of the deceased was alleged to be by

strangulation. As per the prosecution version, the deceased was not

strangulated by the appellant Ikramul Haq. Learned Counsel further

urged that the knife recovered at the instance of Ikramul Haq, as per

the deposition of PW-49, Inspector Pyare Lal recovered on 27th January,

2000, Ex. PW 2 /M is different from the knife that was recovered by

PW-37, HC Lajya Ram on 1st February, 2000, as Ex. PW 19/B. Thus in

light of recovery of these two knives, there is ambiguity as to which

knife was the weapon of offence and therefore, the appellant cannot be

implicated on the basis of said recovery of knife and cannot be

implicated. It is also contended that the knife was rusted and did not

have any blood. It is further asserted that at the best the case which

can be made out against the appellant Ikramul Haq could be of

destruction of evidence for being liable u/s 201 of IPC and nothing

more. As per the CFSL Report, Ex. PW 39/A no blood was recovered

from either of the two knives recovered which had been marked in the

report as Ex 3 and 4. Thus the nexus between the weapon of offence

and the knives recovered has not been established.

42. The testimony of PW-42 is also contended to be untrustworthy as

being the first and original registered owner of the car, she did not

support the prosecution version in the examination in chief. In her

cross-examination she even denied having sold the car to one Anish

Mehta. She also deposed that she did not inform the insurance

company and transport department about the sale of car to Rajesh

Gupta. While the prosecution's case is that car was initially owned by

Kripal Premanand which was sold to Anuj Mehta and then to Sriniwas

and finally to the co-accused. It is asserted that neither Rajesh Gupta

nor Chander Prakash nor Anish Mehta were examined. In the

circumstances an important link of prosecution theory of missing and

the benefit should be given to the appellant Ikramul Haq.

Pleas and contentions of the State

43. Per Contra, learned Counsel for the State has contended that the

case of the prosecution has been proved beyond all reasonable doubt

and that there is enough evidence on the record to inculpate all the

accused/appellants, as has been rightly concluded by the Trial Court.

Reliance had been placed on the last seen witnesses PW-1 and PW4

who had last seen the deceased in the company of Appellant Akhtar.

44. Learned counsel also contended that even the motive stood

established as deposed by many witnesses that the appellant Akhtar

had grudge towards the deceased, since it was because of him that his

two trucks were recovered by the Financing Company, due to which he

had suffered losses. This fact also stood substantiated by the

depositions of PW-3, 11, 28 and 17.

45. Learned counsel further emphasized that the sister of the

deceased had even recorded the ransom calls on 13th January, 2000

which was duly given to the police, and which is also a strong link

towards establishing the guilt of the appellants as the recorded voice

matched with the sample voice provided by accused Mukesh. Learned

counsel also contended that since Mukesh was responsible for making

the ransom calls and he had subsequently pleaded guilty to the charge

framed against him, the evidence against him would be substantially

considered against the co-accused as well. According to him thus the

link has been established against Mukesh, who had informed about the

involvement of Javed and on the arrest of Javed, he revealed about the

involvement of Akhtar, Manoj and Ikramul Haq, pursuant to which on

the basis of their disclosure statements from the place of occurrence

incriminating evidence, knives, ring and watch of the deceased and

headless body of the deceased etc were recovered.

46. It is contended by the learned Public Prosecutor that recoveries

have been established and the same cannot be doubted on the pleas

and contentions raised by the appellant. He also pointed out that Javed

had suffered injuries while holding deceased as hostage, and the socks

and shoes of Javed were also recovered at the instance of Manoj. On

27th January, 2000 the head-less body of the deceased was also

recovered on the pointing out of Akhtar, Manoj and Ikramul Haq. It is

contended that recoveries of incriminating material had not been

planted becomes apparent from the videograph of the recoveries made

which clearly reveals that the recovery of the gunny bag containing the

headless body from the nala was at the instance of these three accused.

Once the body was recovered, its identity was established by the family

members and also by sampling the blood of the deceased with the blood

samples of parent and DNA fingerprinting. Further the chance prints

found from the spot matched with the specimen finger prints of

appellant Manoj. TIP of the articles recovered from the appellants, i.e.

the ring and watch was also duly conducted in which the recovered

article were correctly identified by the wife of the deceased. It was

further urged that no TIP of Aktar was required as PW-1 had known

him and had even spent considerable time sitting and talking with

deceased.

47. This Court has heard the learned counsel for the parties in detail

and have also perused the evidence on record and have also seen the

video-graph recorded by the prosecution of the recovery of the headless

body of the deceased.

48. This is settled law that in reversing the finding of conviction the

High Court has to keep in view the fact that the presumption of

innocence is still available in favor of the accused. If on fresh scrutiny

and reappraisal of the evidence and perusal of the material on record, if

the High Court is of the opinion that another view is possible or which

can be reasonably taken, then the view which favors the accused

should be adopted. However the view taken by the Trial Court which

had an advantage of looking at the demeanour of witnesses and

observing their conduct in the Court is not to be substituted ordinarily

by another view unless another view if substantially and reasonably be

possible in the opinion of the High Court. Reliance for this can be

placed on AIR 2009 SC 1242, Prem Kanwar v. State of Rajasthan; 2008

(3) JCC 1806, Syed Peda Aowlia v. the Public Prosecutor, High Court of

A.P, Hyderabad; Bhagwan Singh and Ors v. State of Madhya Pradesh,

2002 (2) Supreme 567; AIR 1973 SC 2622 Shivaji Sababrao Babade &

Anr v. State of Maharashtra; Ramesh Babu Lal Doshi v. State of

Gujarat, (1996) 4 Supreme 167; Jaswant Singh v. State of Haryana,

2000 (1) JCC (SC) 140. The Courts had held that the golden thread

which runs through the web of administration of justice in criminal

cases is that if two views are possible on the evidence adduced in the

case, one pointing to the guilt of the accused and the other to his

innocence, the view which is favourable to the accused should be

adopted because the paramount consideration of the Court is to ensure

that miscarriage of justice is not done. A miscarriage of justice which

may arise from acquittal of the guilty is no less than from the conviction

of an innocent person.

49. The High Court has the power to reconsider the whole issue,

reappraise the evidence and come to its own conclusion and findings in

place of the findings recorded by the trial Court, if the findings are

against the evidence or record or unsustainable or perverse. However,

before reversing the finding of acquittal the High Court must consider

each ground on which the order of conviction is based and should also

record its own reasons for accepting those grounds.

50. The counsels for the appellants have strongly emphasized on the

plea of delay in lodging the FIR by the father of the deceased. However

the trial court has aptly dealt with this plea holding that initially there

had been no doubt in the mind of the family members of the deceased,

regarding any motive or hostility from any quarters particularly

attributable to the accused. In the circumstances the delay in filing the

FIR is understandable. The trial court had also noticed that it has not

been put to any of the family members who had appeared as witnesses

that the deceased was in the habit of staying away from home in

connection with his business for long durations without intimating

them. The widow of the deceased is categorical about it. In the absence

of any such question on the part of the accused in their defense, the

Trial court held that the circumstances have to be inferred in light of

the fact that the deceased used to be absent very often from the house

for 2 to 3 days. This is also fortified by the deposition that the deceased

was in the habit of enjoying the company of girls (LADKIBAAJ) and this

habit of the deceased used to keep him away without any intimation to

the family members. In the circumstances if the family members did not

take any serious action about the deceased not coming back after going

with Akhtar on 3rd January, 2000 till 6th January, 2000, delay is

normal. The family members had reason to react and get worried on

account of the ransom calls made to the residence of the deceased.

Pursuant to which complaints were immediately lodged on 6th January,

2000 at PS Sahibabad. In the circumstances on perusal of the

testimonies of the witnesses, the delay in filing the FIR cannot be

termed to fatal to the case of the prosecution.

51. It is a well settled principle of law that delay simplicitor in lodging

the FIR alone is not enough to disbelieve the prosecution's story. In the

case of State of Maharashtra v. Joseph Mingal Koli, (1997) 2 Crime 228

(Bom) it was held that the answer to the question whether the F.I.R. in

a given case has been lodged belatedly or not is always a question of

fact and has to be answered bearing in mind the facts of the case in

question and also considering the explanation furnished by the

prosecution in case there is some delay in its being lodged. There can be

no mathematical computation of the time taken in the lodging of the

F.I.R. What the court has to examine is whether the delay is inordinate

and whether any cogent explanation is forthcoming in case or not.

Some delay in the lodging of the F.I.R. in some of the cases is only

natural and would not detract from the value to be attached to it.

52. A perusal of the testimonies on record gives a clear indication

that all efforts were made to trace the deceased and that complaint was

lodged on the first day the ransom call was received i.e. on 6th January,

2000 at PS Sahibabad. PW-1, Varinder Singh has categorically deposed

that he hadn't lodged any complaint on the 3rd and 4th of January, 2000

since there was no reason to worry as the deceased was a mature man

and he was sure that he would come back as was the case in past also.

PW-27 Jasbir Singh, father of the deceased and PW-2 Sudhir, both had

deposed that all efforts were made to trace the deceased and that FIR

was also lodged at PS Nand Nagri, however the police officials had

informed them that they couldn't register the same since the incident

had taken place at U.P. Thereafter, they went to Ghaziabad, U.P to

lodge the complaint, but the police authorities there had refused

registering the FIR, stating that the FIR ought to be lodged at Delhi

because the deceased was last seen there. Thus for two days they were

running back and forth to lodge the complaint at the appropriate Police

Station. Since the delay had been duly explained by the prosecution

nothing adverse is to infer against the prosecution version in the facts

and circumstances. Explanation given by the witnesses is usual and

natural and there is nothing to disbelieve them in the facts and

circumstances of this case.

53. The learned counsels for the appellants have also urged that the

testimony of the last seen witness is unreliable since he had identified

the appellant Mohd. Akhtar for the first time in Court and no TIP was

conducted for the same. From the facts of the case and from the perusal

of the evidence it is apparent that there is no illegality in the

identification of the accused for the first time in court by PW-1, as it is

not the case of the prosecution that Varinder, PW-1 had interacted with

the accused for only a brief moment or that they were not known to

each other. Rather Varinder had remained seated with him in the car

for a considerable period covering the distance from the transport office

of the deceased to the Loni flyover bridge during which time accused

Akhtar had even talked to witness Varinder.

54. It is fairly well-settled that identification of the accused in the

Court by the witness constitutes substantive evidence in a case

although any such identification for the first time at the trial may more

often than not appear to be evidence of a weak character. That being so

a test identification parade is conducted with a view to strengthening

the trustworthiness of the evidence. Such a TIP then provides

corroboration to the testimony of the witness in the Court who claims to

identify the accused persons otherwise unknown to him. Test

Identification parades, therefore, remain in the realm of investigation.

The Code of Criminal Procedure does not oblige the investigating agency

to necessarily hold a test identification parade nor is there any

provision under which the accused may claim a right to the holding of a

test identification parade. The failure of the investigating agency to hold

a test identification parade does not, in that view, have the effect of

weakening the evidence of identification in the Court. As to what should

be the weight attached to such an identification is a matter which the

Courts determine in the light of peculiar facts and circumstances of

each case. In appropriate cases the Court may accept the evidence of

identification in the Court even without insisting on corroboration. This

view had been upheld in the following cases Kanta Prashad v. Delhi

Admn. AIR 1958 SC 350, Vaikuntam Chandrappa v. State of A.P. AIR

1960 SC 1340, Budhsen v. State of U.P. (1970) 2 SCC 128 and

Rameshwar Singh v. State of J and K. : (1971) 2 SCC 715). Also PW-1's

testimony is corroborated by PWs 4, 24, 25, 27. In the facts and

circumstances identification of accused Akhtar in the Court by the

witnesses cannot be ignored on account not conducting the Test

Identification Parade of the said accused. The reasoning of the Trial

Court also is sustainable and there is no illegality of un-sustainability

in the same. No corroboration by Test Identification Parade was

required for the identification of appellant Akhtar by PW-1 in the Court.

55. Though it is not imperative for the prosecution to prove motive

against the accused persons in all the case but in the present case, it

has succeeded in doing the same. The aspect of motive has been

elaborately dealt with by the Trial Court, by highlighting all the

important testimonies and evidence which clearly proves that the

motive of the appellants was to extort money from the family of the

deceased. The learned counsel for the appellant has not been able to

show any such grounds on the basis of which it can be held that the

reasoning of the Trial Court is perverse of un-sustainable. From the

testimonies of the witnesses it has been established that Akhtar had got

financed two trucks from KGA Finance on personal guarantee of

Shokeen for which PW-3 Manager of finance company at that time, PW-

4 Ranjeet manager of transport company of Shookeen pal and PW-11

Sudhir Kumar Aggarwal owner of finance company supported the

prosecution and identified accused Akhtar unerringly in the Court.

Relevant documents with respect to finance of trucks were also

produced in the court and duly proved. Photograph of Akhtar in the file

of relevant truck was also produced and proved as Ex.PW3/A. Case of

the prosecution in this context is also strengthened from the record of

relevant trucks produced by PW-18 Rajender Kumar Chillad from

Rajpur Road, Transport Authority, Delhi who stated that as per the

record, Truck No. DL 1G A 0860 was registered in the name of Mohd.

Akhtar and that Mohd. Akhtar had even given a letter on 30th July,

1999 to keep the file of the truck in safe custody which was proved as

Ex PW 18/B. Testimony of these witnesses indisputably leads to the

inference that Akhtar had a grudge towards the deceased as he did not

help him by extending his personal guarantee and did not help him

keeping the trucks during the extended period of time which he wanted

so that he could repay the amount to the finance company towards the

loan for the trucks which had been taken by him. Rather the deceased

facilitated seizure of trucks of the accused leading to great financial loss

to him. From the testimonies of witnesses it is further revealed that

even accused Manoj had suffered losses in his illegal business of ball

bearing smuggling during those days and that he was in need of money.

Circumstances also suggest that such a conspiracy could not have been

executed by two persons which was a cogent reason for including the

other two appellants. Therefore in light of the evidence on record this

court too is of the view that the motive has been established against the

appellants, especially against appellants, Manoj and Akhtar without any

reasonable doubt even in the opinion of this Court.

56. All the counsels for the appellants have urged to discard and not

to place reliance on the deposition of PW-49, Inspector Pyare Lal, as

specific allegations of demanding money from the co-

accused/appellants were made against him. It is also contended that

pursuant to the allegations against the said witness, PW-49 was even

transferred to police line. The testimony of Pw 49 rather reveals that

that he had been transferred for a week to police line. Mere transfer to

police line cannot be for the reasons as alleged by the accused nor it

has been established that he had demanded money from one of the

accused. In the circumstances, the testimony of said witness cannot be

ignored nor can be discredited on the basis of allegations made on

behalf of the accused.

57. Learned Counsel for appellant Javed has contended that the only

basis for inculpating the said appellant is the disclosure statement

made by the co-accused Mukesh who pleaded guilty and was convicted

u/s 384 of IPC. According to him no recoveries were made on the basis

of his disclosure statement and the last seen witness, PW-1 Varinder

Singh, also did not depose about him. His contention is that there is no

evidence to substantiate the allegations made against Mohd Javed. It

was also contended that the disclosure statement of Mukesh that

allegedly lead to the arrest of appellant, Javed is not dated and had

been tampered with as it could be tempered with easily in the facts and

circumstances.

58. On perusing the record it is clear that accused Mukesh had been

arrested on 23rd January, 2000 and upon interrogation he had revealed

the entire plot/conspiracy. The Trial Court had also observed that even

though the disclosure statement of Mukesh was undated, but since

appellant Javed was arrested on 23rd January, 2000 pursuant to the

information given by Mukesh, so by obvious inference the disclosure

statement was made on 23rd January, 2000 or prior to that. Disclosure

statement of Mukesh, Ex PW7/B leading to various recoveries reflected

that the conspiracy to abduct Shokeen Pal was hatched between him,

Manoj, Javed and Akhtar and it was made to understand that Manoj

would contact Mukesh from Mobile number 9810184352 and Mukesh

would contact him on the same number. Various recoveries made

pursuant to disclosure statement and arrest of other accused also

substantiate that Manoj had informed the other accused on the phone

about the arrival of co accused Javed for treatment at Motihari as Javed

had sustained foot injury. Javed accordingly came to Motihari and

disclosed to Mukesh that he had sustained accidental bullet injury on

his foot while handling Shokeen Pal with Manoj, Akhtar, Vishal and 2/3

others. Since Mukesh confessed his guilt u/s 384 IPC when charge was

framed against him on 12th December, 2002 his confession is a

corroborated piece of evidence against the other co accused persons.

59. The trial Court had also placed reliance on the disclosure

statement of Mukesh as corroborative evidence as against all the

appellants, since he had accepted his guilt and that it amounted to a

confession. The learned counsel for the appellants had not refuted this

and it is also apparent that considering the entire testimonies of other

witnesses confession of the said accused is not the sole basis for the

conviction of the appellants. Under section 30 of the Evidence Act when

more than one person are tried jointly for the same offense, then a

confession made by one of the accused affecting himself and other

accused can be considered as against other accused.

60. Accused Javed was apprehended in pursuance of disclosure

statement of Mukesh on 23rd January, 2000. His disclosure statement

revealed that while being at Motihari, on 23rd January, 2000 he had

talked to Manoj from the STD booth at Khairva Village and STD Booth

Kalyan Motihari on the phone number 9810174266. The prosecutions

were successful in obtaining corroborative evidence of the same which

was the call records of the STD booth at Khairva, Kalyan Motihari and

of the STD shop of Sunny Photostat. This fact has been further

substantiated in the testimonies of PW-5, PW-7, PW-8 and PW-9. Even

though PW-7, 8 and 9 were declared hostile, but these hostile witnesses

did not deny the seizure of the relevant call details from the respective

STD booths. This cannot be disputed that if a prosecution witness turns

hostile that does not mean that his testimony has to be treated as

effaced or washed off the record all together. The Supreme Court had

held that it can be accepted to the extent his version is found to be

dependable on a careful scrutiny of the entire evidence. Reliance for this

can be placed on Bhagwan Singh v. State of Haryana, (1976) 1 SCC

389: 1976 SCC (Cri) 7: AIR 1976 SC 202; Rabindra Kumar Dey v. State

of Orissa, (1976) 4 SCC 233:1976 SCC (Cri) 566: AIR 1977 SC 170;

Syad Akbar v. State of Karnataka, (1980) 1 SCC 30: 1980 SCC (Cri) 59:

AIR 1979 SC 1848; Khujji v. State of M.P, (1991) 3 SCC 627: 1991 SCC

(Cri) 916: AIR 1991 SC 1853.

61. Learned counsel had also contended that there are many

inconsistencies in the deposition of the various witnesses and hence the

same cannot be relied on. While PW-50 SI Bankteshwar Ram deposed

that he was present at the time Javed, the appellant had made his

disclosure statement on 23rd January, 2000 however, this is

diametrically contrary to the deposition of PW-51 SI Suresh who

categorically stated that the disclosure statement was not recorded

before PW-50. However this court does not find the discrepancy to be so

major as to negate the entire disclosure statement made by the

appellant.

62. In C. Muniappan and Ors. v. State of Tamil Nadu JT 2010 (9) SC

95, the Supreme Court, had held that it is settled proposition of law

that even if there are some omissions, contradictions and discrepancies,

the entire evidence cannot be disregarded. After exercising care and

caution and sifting through the evidence to separate truth from

untruth, exaggeration and improvements, the court can come to

conclusion as to whether the residuary evidence is sufficient to convict

the accused. Thus, an undue importance could not be attached to

omissions, contradictions and discrepancies which do not go to the

heart of the matter and shake the basic version of the prosecution's

witness. As the mental abilities of a human being cannot be expected to

be attuned to absorb all the details of the incident, minor discrepancies

are bound to occur in the statements of witnesses. Reliance can be

placed on Sohrab and Anr. v. The State of M.P., AIR 1972 SC 2020;

State of U.P. v. M.K. Anthony, AIR 1985 SC 48; Bharwada Bhogini Bhai

Hirji Bhai v. State of Gujarat, AIR 1983 SC 753; State of Rajasthan v.

Om Prakash, AIR 2007 SC 2257; Prithu @ Prithi Chand and Anr. v.

State of Himachal Pradesh, (2009) 11 SCC 588; State of U.P. v. Santosh

Kumar and Ors. (2009) 9 SCC 626 and State v. Saravanan and Anr,

AIR 2009 SC 151.

63. Learned Counsel has also relied on the judgment of Mahadev

Prasad Pant v. State of Delhi 2007[2] JCC 1617 to contend that the

discrepancies in the disclosure statement would have an impact on the

recoveries effected pursuant to it. However the facts of the case cited is

distinguishable from the facts of the instant matter. In the case

Mahadev (supra) it was rather held that the disclosure statement alone

cannot be the sole basis for convicting the accused especially where the

recoveries were effected 5/6 days after the arrest of the accused,

causing reasonable doubt about the same. The case of appellants in the

present facts and circumstances are quite distinguishable as the

recoveries were effected on without any undue delay i.e on the arrest of

the co-accused on 27th January 2000. In any case the delay of two days

for arresting the co-accused has been cogently explained that the

information was conveyed from Mobile regarding the spot of occurrence

being Bhajan Pura at Delhi to SI Pyare Lal on 24.1.00 and that Delhi

being capital where the Republic day is celebrated in an extensive

manner and there was high alert prior to Republic Day (26th January)

and particularly from the day of Rehearsal (23rd January onwards) and

the entire police machinery was geared up accordingly for overseeing

the law and order situation in high alert state, so delay in tracing out

the exact spot by police from 24th to 26th January has to be accepted as

quite plausible and the testimony of SI Pyare Lal cannot be doubted in

this regard.

64. Learned counsel for the appellants have also relied on Raj Rani

and Ors v. State: 2007 VII AD (DELHI) 509; Vinod Kumar and Anr. v.

State: DRJ 1992 (23) and Chet Ram v. State: 63(1996)DLT 695 in

support of their contentions on this aspect. However, even these cases

are distinguishable as no recoveries were made pursuant to the

disclosure statements and in these circumstances it was held that

conviction could not be possible on the basis of the disclosure

statement alone. In the case of appellants pursuant to disclosure

statements the recoveries were made of car no. DL 5C 2353 of the

deceased (Ex P24); syringe (Ex P-19); seven cassettes (Ex P-14); Mobile

Phone Motorola (Ex P-15); Driving license of Najibullah Khan recovered

from abandoned car of deceased (Ex P-20); Unsealed rexine bag (Ex P-

21), a cream color of cloth having writings in Urdu and Pharsi (Ex P-23)

from car of the deceased; HMY Quartz watch of the deceased recovered

from accused Akhtar (Ex P-26); Ring of deceased recovered from Manoj

(Ex P-27); knife recovered at the instance of Ikramul Haq (Ex P-29);

pant of light brown color and checked full sleeved shirt at the instance

of Ikramul Haq (Ex P-30); another yellow color pant and yellow color full

sleeved shirt at the instance of appellant Manoj (Ex P-31); one grey

colored pant and grey colored shirt at the instance of Mohd Akhtar ( Ex

P-32); two dirty jute bags from which the headless body of the deceased

was recovered(Ex P-33); pair of shoes of Ikramul Haq (Ex P-34) and

other article which have been considered by the Trial Court. Thus the

judgment relied on by the learned counsel for the appellant are

distinguishable and on the basis of ratio of them it cannot be held that

there is not sufficient evidence against the appellants in the present

case.

65. PW-7, Parvez Alam owner of PCO booth, categorically deposed

that a man named Saddam Hussain had made a call from his booth at

Delhi on 23rd January, 2000. Soon after his departure the police

officials had come and apprehended him. PW-7 even identified the man

as Javed in Court who had been apprehended by the Police on that day.

Even though the witness was declared hostile, it is not necessary that

his entire testimony should be effaced and thus the testimony which

supports the version of the prosecution can be relied. The Trial Court

has also relied on the part of the testimony of said witness and

judgment of trial Court cannot be faulted on this aspect also in the facts

and circumstances.

66. It was further contended by the learned counsel for the appellant

Mohd Javed that there were discrepancies between the two disclosure

statements made by the appellant, i.e. the one made on 23.1.2000 and

the other on 28.1.2000 at New Delhi. In the first disclosure statement

he had not divulged the place of occurrence i.e. 2/38, Turkmir Pur

Extension, Delhi but what was mentioned was Bhajanpura Delhi. This

is apparent that Javed had revealed to SI Suresh the name of the place

where Shokeen Pal was kept as a captive as Bhajanpura Delhi. This

information was shared with SI Pyare Lal at Delhi. Bhajanpura is a

thickly populated area in North East Delhi. Since, it was within the

knowledge of accused Javed as to where exactly Shokeen Pal was kept,

if he did not wish to reveal, the exact address, and did not accordingly

say so, in his 1st disclosure statement, the prosecution could not be

blamed for such incomplete revelation nor it would reflect that the

disclosure statements are inconsistent so as to give any benefit of it to

the appellants.

67. The plea of counsel for Mohd. Javed that pursuant his disclosure

statement no recoveries were effected cannot be accepted. At the

instance of the appellant. From the clue given by accused Javed,

prosecution had zeroed to the spot of occurrence from where

incriminating articles/recoveries were made which have been dealt with

extensively by the Trial Court and no cogent infirmities have been

pointed out by the counsel for the appellants. The place of occurrence

could be reached by the prosecution due to information divulged by the

appellants and some of the accused were apprehended due to such

disclosure and other recoveries were made inculpate the appellants. No

plausible explanations were furnished by the accused persons as to

how come there were blood stain marks present on the different articles

and also regarding the presence of wooden burnt sticks.

68. The Trial Court had noticed that the foot injury sustained by

Javed about which reference is made by co accused Mukesh in his

disclosure statement, was established on record. Javed was medically

examined on 28.1.2000 at Safdarjung Hospital which fact was also

admitted by Javed to be a correct fact which would implicate both of

them. His examination report also refers to L/E old reveals lacerated

wound (LT) foot on dorsal side which corroborates the said facts. The

socks and shoes with corresponding holes were also recovered at the

instance of co accused Manoj. This fact is also in consonance with the

statement made by Mukesh that he was informed about the injury on

Javed's foot by Manoj. Thus from these facts also inculpability of the

appellants can be inferred. The learned counsel has failed to give any

cogent grounds to fault the prosecution version in this regard and non

inferences with the order of the trial Court, cannot be held to be

unreasonable or that the judgment of Trial Court is unsustainable in

the facts and circumstances.

69. The learned counsel for the appellant Akhtar has contended that

the only recovery that could implicate the said appellant, is that of the

wrist watch and the headless body which as alleged by the prosecution

were recovered at the instance of the appellant. However the TIP of the

wrist watch by Babli, PW-25, the wife of the deceased was delayed and

the headless body was not recovered from the place as divulged in the

disclosure statement and that it was in fact effected on account of

complaints of foul smell made by certain other persons. In the

circumstances it has been contended that both the recoveries cannot be

relied on. With respect to the delay in holding the TIP the Trial Court

held that the IO had given the explanation and attributed the same to

the procedural aspect in getting dates from the Court. Trial Court,

however, was of the view, that such delay in holding TIP does not

demolish the prosecution case, as recovery of such articles was effected

on date of arrest itself and same were kept in a sealed pullanda. Also

there was nothing on record to suggest that family members of

deceased handed over the gold ring and watch to the IO for planting the

same on the accused persons.

70. As regards the contention of recovery of the headless body on the

pointing out of the appellants Manoj, Akhtar and Ikramul not being

effected from the place specified in their disclosure statement, has been

raised by the counsel for all the accused. The Trial court held that the

recovery as well as the presence of blood stains on the spot of murder

points to the implication of the appellants. The video tape of recovery of

the headless dead body on the pointing out of accused Manoj S/o

Bindeshwari, Akhtar and Ikramul has also been considered by this

Court. It is clearly shown that the gunny bag containing the headless

body from the ganda nala was retrieved at the instance of all the

appellants. The contention of defense that it was on the disclosure of

public persons on account of some foul smell coming from another

pulia and not on account of disclosure by the appellants that the

headless body was recovered from another pulia cannot be accepted.

This plea is also to be repelled on the ground that the recovery is to be

viewed in context and not in isolation, as it was not the case of the

prosecution that the point of ganda nala where accused persons had

initially taken the police party is where the headless body was thrown,

and that it did not flow up to the point of recovery at another pulia has

not been rules out. The Trial Court had also held that it was obvious

that with the flow of water current in ganda nala, the gunny bag was

carried to the next pulia along with the water current. At the next pulia

is proximate to the place where gunny bag containing the body was

thrown. The appellants has pointed out towards the gunny bag which

was fished out and found to contain the headless body. In any case, the

public persons did not tell about gunny bag floating in the ganda nala,

and therefore the recovery of the body can be construed recovered only

on pointing out by the appellants and not by public persons. The

recovery of the headless body is further corroborated by the testimony

of Dr. Rajender PW-30 who even though had turned hostile on other

points, can be relied on with regard to the recovery of the body.

71. The contention of the learned counsel for appellant Mohd Akhtar

with respect to motive is that the documentary evidence produced to

prove that the deceased Shokeen Pal was the guarantor is not

established as the documents of guarantee did not bear his signatures.

This fact has been deposed by PW-28 Krishan Kumar and therefore, the

motive has not been established conclusively. However on perusing the

deposition of PW-28 clearly reveals as to why the signatures of Shokeen

Pal were not taken on the documents, was because he was a close and

trusted fellow of his and it was on his faith alone that the financed

company had financed the two trucks for Akhtar. It is further in

evidence that the trucks of the said appellant had been seized on his

failure to pay the installment at the instance and active help of

deceased which had given a grudge to the appellant as he wanted more

time to repay the installment, which could not be done on account of

seizure of trucks by the finance company. In the circumstances the plea

of the appellant that the papers for guarantee were not signed by the

deceased will not obliterate the motive as has been sought to be

contended by the counsel for the appellants. The inevitable inference in

the facts and circumstances is that the prosecution has established the

motive of the appellants against the deceased and the finding of the

Trial Court cannot be faulted on the grounds raised by the appellants.

72. Learned counsel for appellant, Shri Mohd. Akhtar also argued

that Matloob @ Munna Khan, PW-17, the business partner of the

deceased as well as PW-2, Sudhir had deposed that on enquiring from

the STD booth they had found out that, Amjad had been talking to his

brother Akhtar on the number 9810184352. However, Amjad himself

had not been examined, and PW-27 Jasbir Singh, father of the deceased

himself had deposed that he did not know who Matloob was, who as

contended by the prosecution was the partner in the business of the

deceased. According to the appellant this constitute a major missing

link in the chain of events propounded by the prosecution and these

contradictions the testimony of PW-17 makes his testimony

uncorroborated and not reliable. This plea of the appellants cannot be

accepted as it is not sustainable as the call records in themselves are

proof of the phone number used by the appellant to carry out the

conspiracy. The recovery of the call records had been corroborated by

the testimony of PW 7, 8 and 9. Thus non-examination of Amjad does

not exculpate the appellants from the accusation made against him. On

the grounds as alleged by the counsel for the appellants it also cannot

be held that the findings of the trial Court are illegal or perverse or that

another view is feasible which will support the pleas and contentions of

the appellants.

73. Learned counsel had also urged that the ransom calls that were

recorded by PW-23 Smt. Santresh, were recorded on 13th January,

2000, however she had handed it over to the police only on 16th

January, 2000. Thus the gap of three days had remained unexplained

and this three days time was enough for the sister of the deceased and

other persons to temper with the said evidence. However, this argument

is not sustainable as there is nothing on the record which would show

that the cassettes were tampered with and could not be relied on. The

cassettes were given in a sealed condition and opened only in court in

the presence of PW-23. There is no other fact which would reflect that

the cassettes were tempered with. On the assumption by the counsel for

the appellants that during three days the cassettes could be tempered,

it cannot be held that the cassettes were tempered and the testimony

about it would not be credible. There is no evidence to prove that the

family members of the deceased had any enmity towards the appellants

so as to falsely implicate them. Further the voice on the cassettes was

duly matched with the sample voice of Mukesh. In the circumstances

the credible evidence led by the prosecution cannot be ignored on the

basis of assumptions made by the appellant that the contents of the

cassettes could have been tempered. The Trial Court has also held so

and the findings and inferences of the Court cannot be faulted on the

grounds as alleged on behalf of the appellants.

74. The learned counsel for appellant Mohd Akhtar has also

endeavored to point out that the Trial court had grossly erred as it did

not take into consideration the testimony of PW-52 Dr. Sumit Telewar

who identified the handwriting of Dr. A.K. Tyagi, who had conducted

the post mortem as he had categorically stated that the report

stipulated that "the cause of death will be given only after the report of

chemical analysis of viscera." However the viscera report is not found on

the record, hence it was contended that whether the death is homicidal

or not, has not been proved by the prosecution. However this seems to

be an attempt to mislead the court as the deposition of PW- 53 Dr

Raghavendra from GTB Hospital is categorical in proving the

subsequent opinion about the cause of death given by Dr. A.K.Tyagi. As

per him Dr. A.K. Tyagi after taking into consideration the CFSL Report

dated 30th June, 2000 and post mortem report No. 76/2000 dated 1st

January, 2000 conducted on the body of the deceased had given the

cause of death as shock as a result of cut throat injury to neck vide

injury no.1 mentioned in post mortem report. The testimony of PW-53 is

reproduced as under:

"FIR No.23/00 PS.N.Nagri

PW-53 Dr.Raghvendra Junior demonstrator, GTB Hospital, New Delhi.

On SA I have been deputed by Head of Department, forensic medicine for Dr.A.K.Tyagi who is on vacation. I can identify his writing and signatures as I have seen him writing and signing during the course of my duty hours. I have seen the subsequent opinion about the cause of death in this case given by Dr.A.K.Tyagi. Dr.A.K.Tyagi after considering the CFSL report dt. 30/06/00 and postmortem report no.76/00 dt. 01/02/00 on the body of Shokeen Pal given the cause of death in this case was shock as a result of cut throat injury to neck vide injury no.1 mentioned in postmortem report. The subsequent opinion of Dr.A.K.Tyagi is Ex. 53/A, it bears the signatures of Dr.A.K.Tyagi at point A and the same is in his handwriting.

Xxxxxx by Sh.Sarfaraz Asif, Counsel for accused Manoj Singh and Ikram.

NIL (Opportunity given).

Xxxxxx by accused Md.Akhtar, NIL (Opportunity given) Xxxxxx by accused Md.Javed.

NIL (Opportunity given) Xxxxxx by accused Manoj @ Manju.

NIL (Opportunity given) RO&AC ASJ/KKD/26/05/08

In the circumstances on the basis of specific testimony of the said

doctor and the fact that he was not even cross examined, the pleas on

behalf of the appellant are not sustainable.

75. Reliance can also be placed on the letter dated 14th May 2008

addressed to the Head of Department, Forensic Medicine Dept., UCMS,

requesting a final cause of death which categorically stipulated that the

viscera report of the deceased was sent to CFSL, Lodhi Road and which

was received vide No. 2000/C-140 dated 30th June, 2000. The trial

court has inferred the guilt of appellants taking into consideration these

reports. No cogent grounds have been raised by the appellants which

would show any illegality or un-sustainability in the findings of the Trial

Court. This Court on perusing the relevant testimonies also concurs

with the findings of the Trial Court. The appellants have failed to

disclose any such grounds which will reflect any illegality or us-

sustainability in the findings of the Trial Court.

76. Learned counsel for appellant Manoj has also reiterated the

arguments of the counsel for other appellants without adding anything

new to their pleas and contention. The plea and arguments of the

learned counsel for the appellant Manoj are also to be rejected on the

same grounds on which the pleas and contentions of other appellants

have been rejected by this Court. The learned counsel for the appellant,

Manoj has contended that as per the deposition of PW20, the seven

cassettes allegedly containing the recordings of the ransom demanded

by the accused persons were in an unsealed condition and therefore

could have been easily tampered with and hence the same cannot be

relied on. He has also emphasized that no documentary proof had been

provided to connect the watch and the ring with the deceased, which

therefore does not validate the recoveries made. However on perusing

the record of this Court it is clear that PW-23, Santresh, sister of the

deceased categorically stated identified the cassettes when asked to

identify the cassettes which were shown to her by the police in the

Court in a sealed parcel. No other cogent ground has been raised or

facts disclosed which would create any doubt about the authenticity of

the tapes. On the assumption made by the counsel for the appellant

that the cassettes could be tempered, it cannot be inferred that the

cassettes were tempered as has been alleged by the learned counsel.

There are no facts and grounds to infer that the cassettes had been

inferred or could be inferred by the prosecution. Thus on the basis of

pleas raised by the appellants, it cannot be held there had been

tempering of the cassettes. The ring of the accused was identified by his

wife in the TIP proceedings which identification was done in accordance

with rules. In the circumstances no further documentary proof of the

ring recovered from the appellant was required to establish that the ring

was of the deceased. Testimony of PW 47 is produced below which is

reflective of the proper identification done about the ring:

"FIR No.23/00 PS.N.Nagri

PW-47 Sh.O.P.Saini, Joint Registrar (Addl.District and Sessions Judge), Delhi High Court, New Delhi. On SA On 29/02/02 I was posted as MM KKD Courts. An application for TIP of a ring and a wrist watch was moved by OI SI Pyare Lal before my Ld.Link MM and the same was assigned to me. The TIP was fixed for 07/03/02. However, on that day I had gone for evidence at Patiala House court and accordingly the TIP was fixed for 13/03/02.

On that day SI Pyare Lal had brought a sealed pullanda sealed with the seal of PLP. The pullanda was stated to contain a gold ring. The pullanda was opened. He

had also brought three other similar rings for mixing up. He had also brought an HMT watch for identification in unscaled condition. He had also brought three other wrist watches of HMT make of similar type. The case property was duly mixed up. The ring to be identified was given marked D and the other similar rings were given mark A, B & C. The HMT to be identified was given mark X1 and three other similar wrist watches were given mark X2 to X4. The mixing was done of the both items of case property in my chamber in such a manner that the witness could not see it. Thereafter IO SI Pyare Lal left my chamber. Witness Smt.Babli w/o Shokeen Pal was waiting outside in the court room. She was identified by the IO. She was asked to identify the ring as well as the HMT watch. She correctly identified both items after looking at them. Her statement was recorded and thereafter, a certificate was signed by me giving the true and full account of TIP proceedings. The case property was returned to the IO after the identification. The application for TIP is Ex. PW47/A which bears my endorsements at point A & B. TIP proceedings are Ex. PW47/B and bears my signature at point A. The statement of the witness Smt.Babli is already Ex. PW25/A. My certificate is Ex. PW47/C which bears my signature at point B.

Xxxxxxxxx for accused.

NIL (Opportunity given) RO&AC

ASJ/Delhi/11/10/07

77. Thus the plea of the learned counsel for the appellant that

identification was not done in accordance with rules or as per the

prescribed procedure cannot be accepted. In any case if there was any

deficiency in identification carried out, it should have been put to the

concerned witness. In the circumstances on the basis of alleged

grounds raised on behalf of the appellants, no illegality can be found in

the inferences of the trial Court and this Court is also of the same view

as has been inferred by the Trial Court in this aspect.

78. Learned counsel had vehemently argued that since PW-8 and PW-

9 have both turned hostile and did not support the prosecution story,

and also categorically stated that none of the accused persons had

made any calls from the booth and even deposed that it was quite

possible to tamper with the call record, hence despite these facts, trial

court grossly erred in still placing its reliance on the call list procured

by the prosecution from the respective booths. PW34, Mahabir Parshad

who allegedly sold the two gunny bags to the accused persons and PW-

35, Deepak Pundhir, who allegedly sold the 5 fortvin injections to the

accused Manoj, denied the same in their testimony and were also

declared hostile by the prosecution. It is contended that the recoveries

effected against appellant Manoj Kumar Singh cannot be relied on.

However as has been already discussed above just because the

witnesses have turned hostile, it does not mean that the entire

testimony needs to be effaced. It can still be relied on to the extent that

it supports the prosecution case. In any case PW8 and 9 have not

denied the recovery of the call records and neither had PW34 and 35

denied the sale of the gunny bags and the fortvin injections.

Considering the entirety of the record, therefore, it cannot be held that

the recoveries made pursuant to the disclosure statements have to be

completely rejected on account on some of the aspect, some witnesses

going hostile. The other testimonies and the portion of the testimonies

of the witnesses who have turned hostile are sufficient to implicate the

appellants and the arguments on behalf of their counsel cannot be

accepted.

79. The learned counsel for appellant Manoj Kumar Singh has further

urged that the trial court was wrong in taking the view that the rented

premises were taken up by Manoj for the sole purpose of abducting

Shokeen Pal and keeping him hostage and the testimony of PW-30 the

owner of the rented premises is reflective of the fact that the said

premises were in possession of the appellant for the past 8/9 years

much before the date of the alleged offence. This plea however, does not

negate the fact that the premises was taken on rent by Manoj Kumar

Singh. The appellant has not denied that the premises were under his

possession. If the possession was of the said appellant, it will become

rather immaterial as to when the premises was taken on rent. This has

been established that the blood stains were found in the premises

which was under the possession of the said appellant. It was, therefore,

for the said appellant to explain as to how his room got the blood stains

which matched with the blood of the deceased. No cogent explanation

has been given by the said appellant. The onus was on the said

appellant under Section 106 of the Indian Evidence Act, 1872, a fact

which was especially within his knowledge. The learned counsel for the

said appellant is unable to explain any cogent reason for the blood

stains in the room which was under the tenancy of the said appellant.

Thus on the ground that the premises was taken much before the time

of the alleged offence becomes immaterial and the findings of the Trial

Court cannot be held to be immaterial or illegal in the facts and

circumstances.

80. The disclosure statement of Mukesh is also relied on by the Trial

Court. Manoj had on 5th January, 2000 at 7 pm told Mukesh on the

phone that Shokeen pal was kidnapped on 4/5-1-00 and was kept in

the tenanted room. His disclosure statement further revealed that on

instructions of accused Manoj, he had made ransom calls at phone

number 2812127 at house of deceased. He also disclosed to the family

members of deceased on phone that the car of deceased was parked at

Pahar Ganj Railway Station parking. The trial Court was of the view

that the circumstances of the case suggested that accused at Motihari

was being conveyed about developments at Delhi by co accused Manoj

contemporaneously, that is how in pursuance of such disclosure, car of

deceased was recovered from the Parking lot of Pahar Ganj Railway

station. Otherwise Delhi being a Metropolis with a population of over

1.50 Crore, the car could not have been recovered in such a short

period without any clue, more so when it was stationed at the Parking.

Disclosure statement of Mukesh also reveals that Manoj had told him

on the phone about the arrival of co accused Javed for the treatment at

Motihari hospital as Javed had sustained foot injury. This disclosure

was corroborated by recovery of the socks and shoes of Javed with the

holes in them reflective of the injury at the instance of co-

accused/appellant, Manoj, thus was clearly aware of all that was

stated in the disclosure statement of Mukesh and relevant recoveries

were made pursuant to their disclosure statement. The disclosure

statement of Mukesh also revealed that Manoj had suffered losses in his

illegal business of ball bearing smuggling during those days and that he

was in need of money which facts have also been established with the

cogent evidence on record. The trial court has observed that easy money

is such a thing which would easily corrupts the mind of a person having

criminal orientation/ propensity and that the circumstances clearly

suggested that such a conspiracy could not have been executed by two

persons. Thus the motive of abduction of deceased to extort money from

his family members, clearly stands proved as against the appellant

Manoj also. Other circumstantial evidence in the circumstances

establishes the culpability of the said appellant without any reasonable

doubt.

81. The trial Court had also notices and relied on the chance prints of

accused Manoj found at the spot of occurrence, lifted from the glass

and mirror found at the spot which tallied with the specimen finger

prints of the appellant vide Ex PW33/A. While before the trial court the

appellant, Manoj denied being the tenant of PW-30, before this court he

hasn't pressed this plea instead a doubt has been expressed on the

chance prints taken, on the ground that since the trial court had

observed that chance prints of other accused could not be recovered

from the spot of occurrence because the murder had taken place in first

week of January whereas chance prints were lifted as late as on

27.1.2000 when spot could be traced out by the police. It was

contended that if due to lapse of time evidence of chance prints were

damaged/lost of one accused, then how could the chance prints of the

appellant, Manoj could survive? This Court however, does not find any

force in the argument as the appellant has not denied that the he was

in possession of the tenanted premises. In fact it was urged that he

stayed on the premises for the past 8-9 years much prior to the date of

incident. Thus the said appellant should have shown that despite

having possession of the said premises he was not present. There is no

explanation on behalf of the said appellant. Regarding chance prints

also it cannot be held that if the change prints of one of the accused did

not survive or could not be lifted on account of poor quality of chance

prints the prints of other accused also could not be lifted. The plea of

the appellant is based on his own assumption and cannot be sustained

in the facts and circumstances nor can be construed in favor of the

appellant. On the basis of evidence on record the complicity of

Appellant Manoj is clearly and without any reasonable doubt is

established. On the pleas raised by the appellant it cannot be also held

that the findings of the trial Court are illegal or unsustainable in any

manner.

82. The learned counsel for the appellant Ikramul Haq has contended

that the prosecution has failed to ascribe a role to the appellant in the

offence and has merely implicated the appellant on the sole basis of the

disclosure statements of the co-accused. It was further contended that

even most of the witnesses have not taken Ikramul Haq's name in their

depositions. It was also contended that the motive of the said appellant

has not been established.

83. Learned Counsel further urged that the knife recovered at the

instance of appellant Ikramul Haq, as per the deposition of PW-49,

Inspector Pyare Lal recovered on 27th January, Ex. PW 2 /M is different

from the knife that was recovered by PW-37, HC Lajya Ram on 1st

February, 2000, Ex. PW 19/B. It is contended that in light of these two

knives recovered, there is ambiguity as to which knife is the weapon of

offence, therefore the appellant cannot be made liable for the same and

benefit of doubt should be given said appellant. It is also contended that

the knife which was recovered was rusted and did not have any blood,

hence at best this could be a case of destruction of evidence u/s 201 of

IPC and nothing more. However, perusal of the testimony of PW-52 Dr.

Sumit, who had analyzed these two knives and had given a report

which has been proved it is apparent that injury on the neck of the

body could have been caused by either of these weapons. Since the one

of these knives was recovered at the instance of the appellant, hence

the same is liable to be held against him and it can be construed to be

the weapon of offence. It cannot be held that there is no evidence

against the said appellant or there is reasonable doubt about his

complicity in the offence of murder of deceased Shokeen Pal.

84. Learned counsel has also urged that since the charge framed

against appellant clearly states that death was on account of

strangulation and then the head was severed off and it is not the case of

the prosecution that the appellant had strangulated the deceased, nor

has the same been established, hence the, maximum that can be

attributed to the appellant would be that of destruction of evidence u/s

201 of the IPC. In support of this contention learned counsel relied on

Ramashish Yadav & Ors v. State of Bihar, 1992 (2) JCC [SC] 471. In

this case one of the accused had shot the victim while the others were

mostly guilty of unlawful assembly. The question which was considered

and answered by the Court was, whether the assembly was with the

intention to commit murder. The Supreme Court had held that the

others could not be held liable for murder since there was no prior

meeting of minds which is a pre-requisite under Section 34. However

the facts of present case are clearly distinguishable In the case of

present appellant there had been prior meeting of minds and common

intention of abducting and thereafter killing the deceased which has

been established by cogent evidence produced on behalf of the

prosecution.

85. The trial Court has dealt with the role of the appellant, Ikramul in

para 100 of its judgment. The same is reproduced as follows:

"100. Accused Ikramul got recovered knife used in commission of offence. PW-30 has referred to such recovery. Disclosure statement of Mukesh refers to Ikramul being privy to the commission of offence. Since Mukesh has admitted his guilt so all the investigation conducted qua Mukesh, can be invoked against co-accused persons as corroborative piece of evidence in addition to his confession. Accused Ikramul was also apprehended from the spot along with prime accused Manoj S/o Bindeshwari and Akhtar. Ikramul appears in the video tape of recovery with Manoj and Akhtar. He has not pleaded any alibi rather in response to Question 44 he comes forth with following reply.

Q44. It is in evidence against you that thereafter, on 27-1- 2000 you along with your co accused Akhtar and Manoj Kumar Singh in pursuance of your disclosure statement took the police party and public witness namely Dr. Rajinder Singh & Sudhir to Bihari Pur Pulia, Ganda Nala and pointed out ganda nala where you had thrown the headless dead body of Shokeen Pal. The dead body was found at a distance of 100 meter from the place of pointing near Sher Pur Pulia. You and your co accused persons pointed out towards a gunny bag floating in the ganda nala and fished out the gunny bag. Ct. A K Rai took the six photographs of dead body EX PW 24/19-27. He also recorded video film of recovery of headless body in a cassette EX PW 24/B. Pointing out memo and seizure memo of headless dead body of Shokeen Pal is EX PW 2/ T.

Dead body was identified by Ranbeer Singh and Sudhir vide their statement EX PW 31/B and EX PW 2/W. What have you to say?

Ans. It is correct. On 23-1-2000 police came to my work place at Tilak Nagar along with accused Akhtar and I was brought to the place and given a knife and pushed in the water and took my photograph with knife to frame me in this case.

101. The answer given by Ikramul is culpably wrong in view of the visual display of VCR showing the recovery at the instance of accused persons when the same is appreciated in the entire context.

86. The relevance of Section 313 has been dealt with by the Supreme

Court in the judgment of Sanatan Naskar & Anr. Vs. State of West

Bengal: AIR2010SC3570:-

"10. The answers by an accused under Section 313 of the Cr.PC are of relevance for finding out the truth and examining the veracity of the case of the prosecution. The scope of Section 313 of the Cr.PC is wide and is not a mere formality. Let us examine the essential features of this section and the principles of law as enunciated by judgments, which are the guiding factors for proper application and consequences which shall flow from the provisions of Section 313 of the Cr.PC. As already noticed, the object of recording the statement of the accused under Section 313 of the Cr.PC is to put all incriminating evidence to the accused so as to provide him an opportunity to explain such incriminating circumstances appearing against him in the evidence of the prosecution. At the same time, also permit him to put forward his own version or reasons, if he so chooses, in relation to his involvement or otherwise in the crime. The Court has been empowered to examine the accused but only after the prosecution evidence has been concluded. It is a mandatory obligation upon the Court and, besides ensuring the compliance thereof, the Court has to keep in mind that the accused gets a fair chance to explain his conduct. The option lies with the accused to maintain silence coupled with

simplicitor denial or, in the alternative, to explain his version and reasons, for his alleged involvement in the commission of crime. This is the statement which the accused makes without fear or right of the other party to cross-examine him. However, if the statements made are false, the Court is entitled to draw adverse inferences and pass consequential orders, as may be called for, in accordance with law. The primary purpose is to establish a direct dialogue between the Court and the accused and to put every important incriminating piece of evidence to the accused and grant him an opportunity to answer and explain. Once such a statement is recorded, the next question that has to be considered by the Court is to what extent and consequences such statement can be used during the enquiry and the trial. Over the period of time, the Courts have explained this concept and now it has attained, more or less, certainty in the field of criminal jurisprudence. The statement of the accused can be used to test the veracity of the exculpatory nature of the admission, if any, made by the accused. It can be taken into consideration in any enquiry or trial but still it is not strictly evidence in the case. The provisions of Section 313(4) of Cr.P.C. explicitly provides that the answers given by the accused may be taken into consideration in such enquiry or trial and put in evidence for or against the accused in any other enquiry into or trial for, any other offence for which such answers may tend to show he has committed. In other words, the use is permissible as per the provisions of the Code but has its own limitations. The Courts may rely on a portion of the statement of the accused and find him guilty in consideration of the other evidence against him led by the prosecution, however, such statements made under this Section should not be considered in isolation but in conjunction with evidence adduced by the prosecution.

87. This coupled with the fact that it is on the basis of the disclosure

statement of the appellant, Ikramul that the police had visited the

Kiryana shop of PW-34 from where the two gunny bags were purchased,

in which the body was found, therefore this court too concurs with the

view of the Trial Court in concluding with the guilt of the appellant

Ikramul. In any case strangulation of the deceased could not have been

possible without the assistance of the appellants/ co-accused. The trial

Court has also commented on the fact that the deceased was a good

built and therefore it could not have been possible for a single person to

over-power him.

88. In the instant case the evidence produced by the prosecution is

purely circumstantial. The principles on which the circumstantial

evidence is to be evaluated have been stated and reiterated by the

Supreme Court in numerous judgments. We may notice here the

observations made by the Apex Court, in the case of Hanumant Govind

Nargundkar v. State of M.P. MANU/SC/0037/1952: 1952 SCR 1091 on

the manner in which circumstantial evidence needs to be evaluated. In

the aforesaid judgment, Mahajan, J. speaking for the Court stated the

principle which reads thus:

"It is well to remember that in cases where the evidence is of a circumstantial nature, the circumstances from which the conclusion of guilt is to be drawn should in the first instance be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it must be such as to show that within all human probability the act must have been done by the accused.

The aforesaid proposition of law was restated in the case of Naseem Ahmed v. Delhi Admn : (1974) 3 SCC 668, by Chandrachud J. as follows:

This is a case of circumstantial evidence and it is therefore necessary to find whether the circumstances on which prosecution relies are capable of supporting the sole inference that the Appellant is guilty of the crime of which he is charged. The circumstances, in the first place, have to be established by the prosecution by clear and cogent evidence and those circumstances must not be consistent with the innocence of the accused. For determining whether the circumstances established on the evidence raise but one inference consistent with the guilt of the accused, regard must be had to the totality of the circumstances. Individual circumstances considered in isolation and divorced from the context of the over-all picture emerging from a consideration of the diverse circumstances and their conjoint effect may by themselves appear innocuous. It is only when the various circumstances are considered conjointly that it becomes possible to understand and appreciate their true effect.

89. On careful consideration of the evidence this court is of the view

that the circumstantial evidence forms a link and every link is to be

established regarding the guilt of the appellants. From the perusal of

entire evidence, recoveries made pursuant to disclosure statement

made by the appellants and that the appellant did not disclose relevant

information which was within their knowledge as contemplated under

Sec. 106 of the Evidence Act, inevitable conclusion is that the

prosecution has been able to make out all the links in the chain of

circumstantial evidence to prove the guilt of all the appellants. No such

cogent grounds have been disclosed which will snap any of the essential

link in the chain of events. No cogent grounds have been made out by

the counsel which would show that another theory is reasonably

possible which would indicate the innocence of the appellants so as to

give benefit of doubt to the appellants. The counsel for the appellants

have also failed to show any cogent ground on the basis of which it

could be held that the inferences and findings of the Trial Court suffers

from any illegality or that the judgment of the Trial Court convicting the

appellants would not be sustainable.

90. Thus this Court upholds the findings of the Trial Court that the

prosecution witnesses has indeed supported the core of the prosecution

case and at the instance of accused persons, recovery of headless dead

body and weapon of offence was effected. Further the recovery of the

personal articles of deceased was also effected from the accused

persons; there is no reason to doubt the recoveries made by the various

police witnesses as they have corroborated each other on every aspect.

PW 5, PW 7, PW8 and PW 9 have all deposed that the police officials

had effected the recoveries of the call records from the respective STD

booths. This could have been possible only pursuant to the disclosure

statements made by the accused persons; motive was also effectively

proved and co-accused Mukesh had already pleaded guilty at the

charge stage and was convicted, which is a corroborative evidence for

the accused facing trial.

91. Therefore considering the entire facts and circumstances and

testimonies of the witnesses and documents on record, there are no

grounds to accept the appeals of the appellants. Therefore all the

appeals of above noted appellants are dismissed and judgment of trial

Court convicting the appellant for various offences and sentencing them

for the said offenses are upheld. The appellants are undergoing

sentences and their sentences were not suspended during the pendency

of their appeal. The appellants shall undergo their sentences. Copy of

this order be sent to the concerned authorities under which the

appellants are undergoing their sentence for compliance of this order.

ANIL KUMAR J.

April    06, 2011                                     S.L.BHAYANA J.





 

 
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