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

Ramesh Chand vs C.B.I.
2015 Latest Caselaw 9512 Del

Citation : 2015 Latest Caselaw 9512 Del
Judgement Date : 22 December, 2015

Delhi High Court
Ramesh Chand vs C.B.I. on 22 December, 2015
Author: Indermeet Kaur
$~R-43-C, D, E & F
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
%                             Judgment reserved on : 11.12.2015
                             Judgment delivered on : 22.12.2015
+      CRL.A. 1220/2012
       RAMESH CHAND                                    ..... Appellant
                        Through             Ms.Geeta Luthra, Sr. Advocate
                                            with Mr.V.N.Jha, Mr.Sanjeev
                                            Sahay and Ms.Divya Soni,
                                            Advocates.
                             versus
       C.B.I.                                          ..... Respondent
                             Through        Mr.Narender Mann, Spl. P.P.
                                            along with Mr.Manoj Pant,
                                            Advocate.
+      CRL.A. 1167/2012
       INDER SINGH RANA                                ..... Appellant
                        Through             Mr.Mukul Gupta, Sr. Advocate
                                            with    Ms.Saumya        Sharma,
                                            Advocate.
                             versus
       C.B.I.                                  ..... Respondent
                        Through     Mr.Narender Mann, Spl. P.P.
                                    along with Mr.Manoj Pant,
                                    Advocate.
+      CRL.A. 1423/2012 & Crl. M. (B) No.98/2015
       SATISH KUMAR KADIAN                     ..... Appellant
                        Through     Mr.Gurbaksh        Singh    and
                                    Ms.Richa Advocates.
                        versus
       C.B.I.                                  ..... Respondent
                        Through     Ms. Rajdipa Behura, SPP along
                                    with Ms.Monica Gupta, Adv
+      CRL.A. 1066/2012
       KEWAL KISHAN ARORA                      ..... Appellant

Crl. A.Nos.1220/2012, 1167/2012, 1423/2012 & 1066/2012         Page 1 of 52
                              Through        Appellant with his counsel
                                            Mr.Mukesh Gupta, Advocate.
                             versus
       C.B.I.                                          ..... Respondent
                             Through        Ms. Rajdipa Behura, SPP along
                                            with Ms.Monica Gupta, Adv.
CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

INDERMEET KAUR, J.

1 These appeals are directed against the impugned judgment and

order on sentence dated 09.8.2012 and 18.8.2012 respectively wherein

out of the four appellants three of them namely Satish Kumar Kadian,

Inder Singh Rana and Ramesh Chand were convicted for the offences

punishable under Sections 323/342/304/34 of the IPC as also under

Section 218 read with Section 109 of the IPC. The fourth appellant

K.K.Arora had been convicted for the substantive offence under Section

218 of the IPC. Accused Jagmal Singh Yadav had died during the

course of trial and the proceedings stood abated against him. The

maximum sentence imposed upon Satish Kumar Kadian, Inder Singh

Rana and Ramesh Chand was RI for a period of 10 years. This was for

their conviction under Section 304 of the IPC. Each of them had also

been sentenced to pay a fine of Rs.25,000/- which was to be paid by

way of compensation to Kashmiri Devi, widow of the deceased Gopi

Ram. In default of payment of compensation they were to undergo SI

for 1 year. For their conviction under Sections 323/342 of the IPC each

of them had been sentenced to undergo RI for 1 year for each offence.

For their conviction under Section 218 of the IPC read with Section 109

of the IPC each of them had been sentenced to undergo RI for a period

of 3 years. Convict K.K.Arora had been sentenced to undergo RI for a

period of 3 years and to pay a fine of Rs.5000/- in default of payment of

fine to undergo 6 months. Sentences were to run concurrently. Benefit

of Section 428 of the Cr.P.C. had been granted to the appellants.

2 Nominal rolls of the appellants have been requisitioned which

reflects that Satish Kumar Kadian, Inder Singh Rana and Ramesh

(presently in judicial custody) have undergone incarceration of almost

about 4 years which includes the remissions earned by them. K.K.Arora

is on bail. He had not undergone incarceration for any period.

3 The version of the prosecution is that on the intervening night of

22-23.8.1986 at about 10.45 p.m. the then SI Satish Kumar Kadian, the

then Divisional Officer SI Inder Singh Rana, along with the then

Constables Ramesh Chand and Constable Jagmal Singh Yadav, (since

expired) posted at police station Patel Nagar had gone to the house of

Sudesh Kumar (PW-9) and picked him up while he was sleeping.

They started beating him. On hearing his shrieks, his maternal uncle

Gopi Ram (deceased) came out. He was also given beatings by the said

police officials. Both PW-9 and the deceased Gopi Ram were dragged

to the police station where they were again given beatings with a saria

and danda. Gopi Ram became unconscious. In the morning of

23.8.1986 Gopi Ram was taken to the Khera Hospital, a private nursing

home in Patel Nagar, where he was declared dead. Thereafter the

deceased was removed to the RML Hospital where his MLC was

prepared by Dr. Y.K.Mishra who declared the victim as brought dead.

The record shows that the victim had been brought to the hospital by his

nephew Sudesh Kumar (PW-9).

4 Inquest proceedings were ordered. Dr.L.T.Ramani conducted the

post mortem of the deceased and gave his report (23.8.1986). There

were 10 injuries on different parts of the body of the deceased.

5 The post mortem report had described the external injuries as follows:

i. Bruise bluish in colour 5"x 1" present transversely on the left side front of chest 1" below the nipple, clevical area is pale and injuries are bluish red in colour. ii. Multiple bruises reddish purple in colour 2" to 5" long present transversely on the postero lateral aspect of left arm, elbow and postero lateral aspect of left forearm.

       iii.    Diffuse swelling on the back of left hand.
       iv.     Three bruises 3" to 5" long x 1" wide present transversely
               on the postero lateral aspect of right arm.
       v.      Swelling on the back of right hand.
       vi.     Five bruises 3" to 4" long x 1½" wide                  present

transversely on the anterior lateral part of right thigh having pale central area and reddish injuries vii. Two bruises 4" to 9" x1" on the anterior aspect of left thigh.

viii. Multiple bruises (8-9) scattered on the buttocks and back of thighs.

ix. Three bruises marks 4" x1 ½" size each on the postero aspect of left leg.

x. Bruises 2" x1" on the lateral aspect of right leg and abrasion.

6 The internal injuries were delineated as under:

Scalp tissues normal. Skull bone are intact, brain is pale, base of skull -NAD, neck tissues normal, hyoid bone and thyroid

cartilage intact, trachea normal, ribs are intact, lungs are ple, heart -NAD, Rt. Side chambers contain blood, stomach contain 4- 3 pink watery fluid, nucosa is haemorrhagic at places, some fruity smell emanating from stomach contents and blood fluid, bowls- NAD. Liver is enlarged and shows fatty changes. Spleen and kidneys are pale, bladder and rectum are empty.

All injuries are ante mortem caused by blunt object/weapon.

The cause of death was kept pending.

7 The deceased was cremated. The CFSL examined the viscera of

the deceased vide its first report dated 30.9.1986. Dr.L.T.Ramani in

view of the history of drug intake of the deceased had requested a

second report to determine the percentage of alcohol in the blood. The

second report dated 29.12.1986 found positive evidence of morphine

and ethyl alcohol in the blood of the deceased. This report revealed 294

mg of ethyl alcohol per 100 mg of blood. Both these reports were given

by the Senior Scientific Officer cum Chemical Analyst, CFSL,

K.K.Aora (accused). On the basis of these reports Dr.L.T.Ramani

opined that the alcohol and morphine present in the blood was sufficient

to cause respiratory depression and death; the injuries were not

sufficient to cause death in the ordinary course of nature.

8 Investigation was thereafter handed over to the CBI under the

orders of the Apex Court. A third report was obtained on the viscera of

the deceased. This was on 28.9.1989 from the Senior Scientific Officer

Dr.S.C.Sharma, FSL, Agra. This report stated that the viscera did not

contain any chemical poison. However, because of the insufficient

quantity of blood, test for alcohol could not be conducted.

9 Owing to these contradictory reports a Medical Board was

constituted by the Maulana Azad Medical College comprising of three

senior doctors. The report of K.K.Arora was found not tenable. Cause

of death of Gopi Ram was opined to be shock consequent upon the

multiple injuries upon his body caused by a blunt object like lathi.

10 Further version of the prosecution is that to cover the death of

Gopi Ram accused Satish Kumar Kadian recorded a false entry (DD

No.11A) in his writing on 23.8.1986 to the effect that Gopi Ram was an

addict selling smack and could be arrested and apprehended if a raid was

conducted; this had led the police party to apprehend him but Gopi Ram

had managed to escape.

11 In the statement of the accused persons recorded under Sections

313 Cr.P.C. all of them pleaded innocence. Inder Singh Rana stated that

he being a Division Officer in the police station and as per duty roster

after finishing his duty he had left the police station in the civil dress at

10.30 p.m.; he has been falsely implicated. SI Satish Kadian stated that

the drug mafia of that area had colluded against him to get this false FIR

lodged; he had recorded DD 11A at 8.05 a.m. on 23.8.1986 giving the

true facts. Constable Ramesh Chand also pleaded innocence, stating

that he was on duty between 8.00 a.m. to 8.00 p.m. on that day; there

was also no evidence against him. The defense of K.K.Arora was that

he had conducted the analysis as per the procedure. Specific particulars

were given to a viscera box and the file which was opened qua deceased

Gopi Ram was bearing no.86/T-4611. The report of FSL, Agra related

to viscera box no.1295 was not the viscera of Gopi Ram.

12     In defense 13 witnesses were examined.

13     On the basis of the material collected by the prosecution both oral

and documentary the accused persons were charged, put up for trial and

convicted and sentenced as aforenoted.

14 On behalf of the appellant Inder Singh Rana arguments have been

addressed in detail by learned Senior Counsel Mr.Mukul Gupta.

Attention has been drawn to the version of PW-8 who was alleged to be

the complainant. Submission is that it is not clear to the prosecution as

to whether the complaint was forwarded by PW-9 or PW-8; both of

them in their versions have stated that they had penned the complaint.

PW-8 was even otherwise a constable who was working in the Delhi

Police and as such was well versed with the knowledge as to what the

police could do which included third degree treatment. It is difficult to

believe that if his brother and nephew had been dragged by the police to

the police station in his presence and were beaten even while being

dragged, PW-8 did not think it proper to find out their fate till the next

day when he learnt about the death of his brother in the normal course.

This clearly casts a doubt upon his version. This version is liable to be

discarded in toto. Even otherwise PW-8 had surfaced after three years

from the date of the offence; his first statement was recorded only on

16.9.1989. No reliance can be placed upon this version which is highly

suspicious. Reliance has been placed on 1997 SCC (Cri) 156 Paramjit

Singh and Ors. Vs. State of Punjab and Ors. to substantiate the

submission that such a statement has to be necessarily overlooked.

Submission being that in that case the statement of a witness recorded

after 3½ - 4 months had not been relied upon. Qua the version of PW-9

it is pointed out that the Trial Judge had rightly not relied upon his

deposition as he was not cross-examined. The provisions of Section 33

of the Indian Evidence Act could not be pressed. To support this

submission learned counsel for the appellant has placed reliance upon a

judgment of the Apex Court reports as (1975) 3 SCC Mulkh Raj Sikka

Vs.Delhi Administration as also another judgment of the Apex Court

reported as 2004(4) SCC 236 Sashi Jena and Ors. Vs. Khadal Swain

and Another. Submission being that Section 33 would only apply if the

adverse party had been given a right of cross-examination. On the

merits of the version of PW-9, attention has been drawn to the affidavit

filed by PW-9 dated 26.9.1991 (D37) wherein PW-9 had stated that his

version was a tainted version; this was reiterated in his subsequent

affidavit (D38) dated 18.12.1991. Inder Singh Rana was not present in

the police station at the relevant time. This was the reason why he had

not been named in the FIR. Attention has also been drawn to the

version of PW-10 (Zile Singh) and PW-12 (Naresh Chand Mudgal)

which is to the effect that Inder Singh Rana had reached the police

station at 10.30 p.m. on the night of 22.8.1986 and then gone home. His

defense is further substantiated by the testimony of PW-24 and PW-25

(Raj Singh Chauhan and H.C. Ram Singh) wherein PW-24 stated that

when a Divisional Officer leaves the police station it is not necessary for

him to make either an arrival or a departure entry. Attention has also

been drawn to the statement of DW-3 (Karta Ram) and DW-5 (Biri

Singh) both posted in police station Patel Nagar at the relevant time.

DW-3 deposed that he was informed by DW-5 that SI Inder Singh Rana

had left for his home at around 11.30 p.m after informing DW-5. To the

same effect is the version of DW-5 who had stated that in fact there are

two SIs with the name of Inder Singh and one writes his name simply as

Inder Singh and the other writes his name as Inder Singh Rana.

Submission on this count being that this could also be a reason for

confusion in the wrong naming of the appellant who had no connection

with the present offence. The appellant was a bachelor and living alone,

this was another reason why he could not bring any family member to

substantiate his defense that that he had left the police station at about

10.30 p.m. on 22.8.1986. The defense of the appellant was always

consistent. This has not been considered by the Trial Judge in its correct

perspective.

15 On behalf of accused Satish Kumar Kadian, arguments have been

addressed by learned counsel Mr.Gurbaksh Singh. Attention has been

drawn to the testimony of PW-8. It is pointed out that there were

inherent contradictions in the version of PW-8 and if the arguments

propounded by the learned Senior Counsel for Inder Singh Rana are

accepted and the testimony of PW-8 is disregarded there would be

nothing left with the prosecution to base its case. Testimony of PW-9

who was not cross-examined cannot be read. Attention has been drawn

to the post mortem report (Ex.PW-29/A). Submission is that there were

10 injuries noted in this post mortem report but a perusal of the same

reveals that none of them were on any vital part of the body of the

victim. Therefore no intention or knowledge can be attributed to the

appellant that by his act he could have caused the death of the victim.

To support this argument, learned counsel for the appellant has placed

reliance upon ILR (2014) 11 Delhi 1489 Wasim vs. State. This

argument has been taken in the alternate. The first submission being

that the appellant has no role to play in this alleged offence. At best the

offence under Section 323 of the IPC is made out as the injuries were

only simple in nature. The conviction of the appellant is unfounded.

16 On behalf of appellant Ramesh Chand arguments have been

addressed by learned Senior Counsel Ms.Geeta Luthra. Submission is

that the appellant Ramesh was not present at the spot. PW-9 in his

version has exonerated appellant Ramesh and has only named the other

three accused namely Satish Kumar Kadian, Inder Singh Rana and

Jagmal Singh Yadav. Even on specific query the name of the present

appellant has been excluded. The testimony of PW-8 has to be

discarded in toto as there appears to be no explanation as to why he had

surfaced only on 16.9.1989 when the offence is dated 22.8.1986. Even

presuming that PW-8 was apprehensive from constable Jagmal Singh

Yadav (which is his version), yet he having given his narration to

PW-12, it is impossible to digest that PW-8 had to wait for three years to

muster courage to relate the incident to the CBI. The CBI had registered

the R.C. on 27.7.1988 and the statement of PW-8 was not recorded even

for one year thereafter. Learned Senior Counsel for the appellant has

also drawn attention of this Court to the affidavit which had been filed

by PW-8 before the Apex Court wherein he had sought a transfer of the

investigation from local police to the CBI as also his application seeking

cancellation of bail. Submission in this background being that nothing

prevented PW-8 from giving his statement before the investigating

agency. He could have even made an anonymous call. Testimony of

PW-8 is highly suspicious. It is liable to be discarded. Additional

submission being that the in the investigation carried out by the local

police, name of the present appellant had not been mentioned and he had

not been charge sheeted. He has been indicted only by the CBI and this

was for an ulterior purpose. Attention has been drawn to Ex.PW-18/X

(the duty roster for 22-23.3.1986). Submission being that the appellant

(Constable Ramesh having no.1064) was on beat duty at that point of

time i.e. between 8.00 a.m. to 8.00 p.m. This clearly establishes his

defense that he was not present at the spot.

17 On behalf of the appellant K.K.Arora arguments have been

addressed by learned counsel Mr.Mukesh Gupta. Submission is that the

conviction against the appellant is unsustainable. The FSL, Agra had

examined the viscera contained in box No. 87/T-1295 which was the

viscera of Subhash Chand; the exhibits of deceased Gopi were contained

in the box No. 86/T-4611; this is clear from the seizure memo dated

28.05.1989; what was actually examined by the FSL Agra was the

viscera of another person. The confusion qua the serial numbers 1295

and 4611 remained unearthed and unanswered. The Trial Court had

committed a gross illegality in relying upon the FSL, Agra report and to

discard the report of the appellant to sustain his conviction. The stand of

the prosecution is in fact contrary in itself. In its reply (which the CBI

had filed to an application preferred by the applicant in the Trial Court)

the stand of the department was that the viscera of Subhash Chand had

never been sent to the malkhana of police station Patel Nagar. This

stand took a „U‟ turn subsequently when the department in the year 2003

moved an application under Section 311 Cr.P.C. wherein the averment

was that the viscera of Subhash Chand had been sent back to the police

station Patel Nagar and was destroyed by data entry dated 29.11.1988

This was only to cover up their blunder which was evident from the

seizure memo dated 28.05.1989. Additional submission being that

Dr.L.T.Ramani was not examined before the Trial Court for reasons best

known to the CBI; they had deliberately chosen to substitute him for

Dr.L.K.Barua (PW-29); this was to ward off crucial questions which

would have been put to Dr.L.T.Ramani in his cross-examination qua the

earlier reports sent by the CFSL and the fact that it was at his asking that

the second report dated 29.12.1986 was generated.

18 Arguments have been heard. Written submissions have been

considered. Record has been perused.

19 The arguments addressed by learned counsel for the appellant

K.K.Arora qua his role shall be answered first.

20 K.K.Arora was a convict under Section 218 of the IPC. This

provision postulates that a public servant who is Incharge of the

preparation of any record or writing frames that record with an intention

to cause loss or injury to the public or to any other person and with an

intent to screen that person from legal punishment is guilty. The

essential ingredient being that an intentional preparation of a false

record with the object of saving any person or property.

21 The evidence on record shows that the CFSL, Lodhi Road

through its Scientific Officer i.e. the appellant K.K.Arora had submitted

two reports. These reports were based on the viscera and blood sample

of the deceased Gopi Ram. The first report dated 30.9.1986 was proved

as Ex.PW-22/A. There were four parcels which had been sent for

examination of which Ex.1 and Ex.2 contained the stomach, intestine,

liver, spleen and the kidney content of the deceased. Ex.3 was a phial

containing 10 ml of blood but it was allegedly over written to be read as

100 ml. Ex.4 contained a preservative. As per this report the first three

exhibits i.e. Exs.1,2 and 3 tested positive for morphine and ethyl

alcohol. When this report was put up before Dr.L.T.Ramani (the post

mortem doctor) he vide his note dated 19.11.1986 requested a

blood-alcohol concentration level to be obtained.

22 Pursuant thereto a second report was obtained from the FSL. This

was also authored by the appellant K.K.Arora. This report is dated

29.12.1986. It was proved as Ex.PW-22/B. Four sealed parcels which

included the viscera of the deceased and 60 ml. of blood (Ex.3) were

examined. This report opined that the contents of Ex.3 i.e. 60 ml. of

blood contained 294 mg of ethyl alcohol qua 100 ml. of blood. In this

report column D which contained the preservative exhibit has been

struck off meaning thereby that preservative had not been used.

23 On the basis of the aforenoted second report which had been

forwarded by K.K.Arora the cause of death had been opined by

Dr.L.T.Ramani to be the high blood alcohol concentration and the

presence of morphine which were sufficient to cause a severe respiratory

depression and death; injuries as such were not sufficient to cause death

in the ordinary course of nature. This subsequent opinion on the death

of Gopi Ram was given on 13.01.1987 (Ex.PW-29/C).

 24     The matter did not rest here.

25     The victim i.e. the wife of deceased Gopi Ram was unhappy with

the manner in which the investigation had been conducted by the local

police. On her application which had been filed before the Apex Court,

the Apex Court on 25.4.1988 transferred the investigation from the local

police to the CBI. The Crime Branch CBI registered an RC in the

present case on 27.7.1988.

26 In view of the two conflicting reports obtained from the CFSL,

Lodhi Road, the CBI had thought it fit to get the viscera of the deceased

re-examined. The memorandum of seizure Ex.PW-3/A dated 26.5.1989

of deceased Gopi Ram was effected from the Malkhana of police station

Patel Nagar. These exhibits were then sent to the FSL, Agra for a third

forensic examination.

27 Before adverting to Ex.PW-3/A it would be relevant to highlight a

submission that what was finally examined by the FSL, Agra was not

the viscera of Gopi Ram but it was the viscera of Subhash Chand as the

seizure memo stated that the wooden box had a marking 87/T-1295.

Submission being that the wooden box containing the viscera of a

deceased is always given a permanent number which is not changed in

the entire course of the investigation; the number 87/T-1295 belonged to

Subhash Chand; the marking of deceased Gopi Ram had a different

number i.e. 86/T-4611. The parcel of Ex.PW-3/A shows that what had

been seized had a number 87/T-1295 which was thus the viscera of

Subhash Chand.

28 Admittedly, the wooden box seized by memo dated 26.5.1989 and

sent to the FSL Agra was a box bearing no.87/T-1295. This is also clear

from the letter dated 12.8.1998 addressed by the DSP, CBI J.P.Verma to

the Director FSL, Agra. It made reference to the seizure

memo dated 26.5.1989. The FSL, Agra (vide its report dated 28.9.1989-

Ex.PW-17/B) opined that no chemical poison could be detected in this

viscera; the blood was, however, insufficient for determining the test of

alcohol.

29 These conflicting reports had led the CBI to get a Medical Board

constituted. This Medical Board was constituted by the Maulan Azad

Medical College comprising of three members of whom all were

professors. The three conflicting reports and the opinion of the post

mortem doctor as also other relevant documents had been studied by

them. The Medical Board was of the opinion that the cause of death

was shock consequent upon multiple injuries on the body of the

deceased caused by some blunt object like lathi but not Iron rods

(Ex.PW-16/A). It was opined that the doctor who had conducted the

post mortem examination had been misled by the chemical analysis

reports from the CFSL Delhi which according to them was not tenable.

The Medical Board had noted if there is 294 mg of alcohol detected in

the blood at the time of viscera analysis a strong smell of alcohol should

emanate at the time of post mortem but in this case the contents of the

stomach gave a fruity smell and there was no smell of alcohol. As such

the correctness of the reports given by the CFSL, Delhi was under a

cloud.

30 Another relevant point to be noted in the context of these

arguments is that when appellant K.K.Arora had moved an application

before the Special judge seeking permission of the Court to get the

record of 87/T-1295 preserved a reply (dated 29.11.1995) had been filed

by the CBI. The relevant extract of the said reply reads herein as under:

"That it is wrong to say that wrong investigation was done by the investigating agency by taking a Viscera Box. N.87/T-1295 for reanalysis instead of box No.86/T-4611. The wooden box bearing

No.87/T-1295 concerning FIR 336/86 was seized from Sh.Shri Ram ASI Police Station Patel Nagar, as per seizure memo dated 26.5.89 by the I.O. in the presence of the accused K.K.Arora and other witnesses. The said Viscera box was sent by P.S.Patel Nagar, and Viscera concerning the aforesaid FIR was sent to FSL, Agra, for the expert opinion. The enquiry made in the Mal Khana of P.S.Patel Nagar, also revealed that no Viscera concerning FIR No.336 is lying in the Malkhana of P.S. Patel Nagar, moreover the Viscera concerning with 87/T-1295 was never sent back to P.S.Patel Nagar by CFSL and destroyed by themselves. Hence there is no question of sending wrong box of Viscera."

31 This reply revealed the stand of the CBI which was to the effect

that the viscera concerning 87/T-1295 was never sent back to police

station Patel Nagar by the CFSL and it was destroyed by themselves.

This stand of the CBI changed subsequently. The CBI in the year 2003

moved an application under Section 311 of the Cr.P.C. before the

Special Judge. They sought to rely upon Register No.19 to show that

viscera in box No.87/T-1295 of Subhash Chand had stood destroyed

vide DD no.32A on 27.02.1987 at police station Patel Nagar and as such

the seizure memo dated 26.5.1989 making reference to the wooden box

having a marking of 87/T-1295 was obviously incorrect; what had

actually been sent vide seizure memo dated 26.5.1989 to FSL, Agra was

the viscera of Gopi Ram. This application was allowed by the Special

Judge on 13.11.2003.

32 The Special Judge while passing its order on 13.01.2003 noted the

defense of K.K.Arora which was to the effect that what had been

examined by the FSL, Agra was the viscera of Subhash Chand and not

of deceased Gopi Ram had held that this defense at that stage was

premature and would be examined after evidence had been led by the

respective parties.

33 PW-6 (Krishan Lal) was the technician who used to assist the

technical report prepared at the Civil Hospital. He was assisting the

doctor at the time when the post mortem was conducted. He has been

shown Ex.3. As per his version (alleged to contain the remnants of the

viscera of Gopi Ram) Ex.3 had the signatures of Dr.L.T.Ramani and

part of the signatures had been identified by him. His submission was

that this Ex.3 did not bear the signatures of Bharat Singh but contained

the signatures of Dr.L.T.Ramani. This witness has been heavily relied

upon by the prosecution to support their stand that the signatures of

Dr.L.T.Ramani on Ex.3 verified the version of the prosecution that what

had been sent to Agra was the viscera of the deceased Gopi Ram.

34 PW-17 Dr.Suresh Chand Sharma was working as a senior

scientific at FSL, Agra. He had examined the contents of the viscera

which had been sent to him by the CBI and which had been seized by

them on 26.5.1989. He had given his report dated 28.9.1989. He had

resealed the exhibits with the seal of FSL Agra. Testimony of PW-6 is

relevant in this context. PW-6 had purportedly identified the signatures

of Dr.L.T.Ramani on Ex.3. PW-6 had come into the witness box on

18.3.2004, meaning thereby that as on this date the exhibits already

stood examined by the FSL, Agra and had been re-sealed by the FSL,

Agra. This is clear from the version of PW-17. Thus the signature on

Ex.3 of Dr.L.T.Ramani becomes doubtful. Ex.3 would contain the seal

of the FSL, Agra and the signatures of the concerned doctor at Agra.

This also creates a doubt on the veracity of Ex.3.

35 Another relevant witness was PW-26. He was H.C.Ram Singh

posted as a Constable at police station Patel Nagar at the relevant time

and working as MHCM. This witness has been recalled, pursuant to the

application filed by the CBI under Section 311 of the Cr.P.C. He had

produced entry no.647 pertaining to DD No.32A evidencing the version

of the prosecution that the viscera of one Subhash Chand was destroyed

on 29.11.1988. The entry was proved as Ex.PW-26/D.

36 The defense of the appellant K.K.Arora from inception was that

he is innocent; he has been falsely framed. The order of framing of

charge was challenged by him but orders were deferred. Trial Judge

was of the view that the application was premature. This submission

being that what had been sent to FSL, Agra was not the viscera of Gopi

Ram; it was the viscera of Subhash Chand and whether or not it was

destroyed in 1988 was also examined by the Special Judge who vide

order dated 13.11.2003 opined that this defense will also be considered

after trial.

37 From the record it is also clear that the CBI has taken two wholly

conflicting and contrary stands. Whereas in their first version (the reply

to the application of the applicant seeking preservation of record of

87/T-1295) was to the effect that the viscera of Subhash Chand was

never sent back to police station Patel Nagar by the CFSL; their

application filed in 2003 under Section 311 of the Cr.P.C. seeking

permission of the Court to get the D.D. Entry 32A proved to establish

that the viscera of Subhash Chand stood destroyed at police station Patel

Nagar in the year 1988 was a whole new strategy; it was a complete „U‟

turn. This in the view of this Court was nothing but to cover up the

categorical admission in the document (Ex.PW3/A) i.e. the seizure

memo dated 26.5.1989 which evidenced that the viscera which had been

sent to the FSL, Agra was contained in box No.87/T-1295 and which

number belonged to deceased Subhash Chand; the wooden box

containing of the exhibits of Gopi Ram had a number of 86/T-4611.

38 Dr.S.R.Singh (PW-2), Director CFSL, New Delhi had come into

witness box. He detailed the procedure followed by the CFSL to open a

file and to do markings in the box of the CFSL. He admitted that when

exhibits are received from a police station, the case assistant opens a file

in the concerned department and the exhibits received have one singular

number assigned to that file for all references and that reference number

is reflected on the packing in which the exhibits are forwarded and

returned.

39 From this version of PW-2 it is clear that there is only one

reference number given to exhibits of one victim. The wooden box

bearing No.87/T-1295 belonged to the deceased Subhash Chand. Even

on a specific query put to the learned counsel for the CBI on this count,

the CBI cannot shy away from this fact that No.87/T-1295 was the

number given to the exhibits of Subhash Chand. Thus what was sent to

the FSL, Agra for analysis was the viscera of Subhash Chand. This is

further fortified by the CBI turning turtle and taking two conflicting

stands as to whether the viscera of Subhash Chand was destroyed by the

CFSL itself or at police station Patel Nagar. This version having been

set up years later only to fill up the lacuna which had appeared from

their own document showing that what had been seized on 26.5.1989

was wooden box No.87/T-1295.

40 The worksheets Ex.PW-2/B, Ex.PW-2/C and Ex.PW-2/D

highlighted by the learned counsel for the appellant also show that the

blood which had been taken for the purposes of analysis was 100 ml.

There was no doubt that in Ex.PW-2/C and Ex.PW-2/D there is an

overwriting on the 10 ml to read it as 100 ml but these worksheets were

the subject matter of scrutiny before the post mortem doctor who had

not raised any objection that the quantity of the blood which he had sent

was 10 ml and how it had now inflated to 100 ml. In this context,

testimony of PW-6 (the technician at the CFSL) is relevant. He had in

his cross-examination admitted that the quantity of blood taken at the

time of post mortem for a chemical analysis is to be decided by the

doctor; he would decide whether the quantity would be 10 ml, 50 ml or

100 ml. DW-4 (the Senior Scientific Assistance at the CFSL, Lodhi

Road) who was working under K.K.Arora had stated that the phials

available in the CFSL had the capacity of 500 ml to 200 ml and 50 ml.

He admitted that the estimation of the quantity of alcohol in the blood

would be the same irrespective of the fact that 20 ml of blood or 50 ml

of the blood is sent. In this background, the submission of the learned

counsel for the appellant that there was no reason whatsoever for

K.K.Arora to have converted 10 ml of blood to read it as 100 ml is a

forceful submission. It cannot be ignored.

41 Prosecution has thus failed to establish that what had been sent for

analysis to the FSL, Agra was the viscera of deceased Gapi Ram. There

is a glaring doubt on this. The reports furnished by K.K.Arora had

become doubtful only because they were in conflict with the third report

which had been obtained from the FSL, Agara. At the cost of repetition,

the third report obtained from the FSL, Agra did not relate to the viscera

of deceased Gopi Ram. This Court is not inclined to convict a man on

the evidence which is shaky and doubtful. Giving benefit of doubt to

K.K.Arora, he is entitled to an acquittal. He is accordingly acquitted.

42 The charge against the other co-accused i.e. Satish Kumar

Kadian, Inder Singh and Ramesh Chand for their conviction under

Section 218 read with Section 109 of the IPC is also set aside. This is

for the reason that if the substantive charge under Section 218 of the IPC

qua the main accused K.K.Arora is set aside, the question of abetment of

this offence would not arise. The aforenoted appellants i.e. Satish

Kumar Kadian, Inder Singh and Ramesh Chand are accordingly

acquitted of the charges under Section 218 read with Section 109 of the

IPC.

43 The role of the other co-accused qua their other convictions shall

now be discussed.

44 The Trial Judge had relied upon the version of PW-8 to return a

finding of conviction qua the appellants Satish Kumar Kadian, Inder

Singh Rana and Ramesh for the offence under Section 304 of the IPC.

45 PW-8 was in fact the star witness of the prosecution. PW-8 had

on oath deposed that in the year 1986 he was living in house No.1203/II-

C, Prem Nagar, Patel Nagar, Delhi. Gopi Ram was his elder brother.

Sudesh Kumar was his nephew. They were living in house

No.1203/II-C, Prem Nagar. Gopi Ram used to run a tonga. On

22.8.1986 at about 11.00-11.15 p.m. Satish Kumar Kadian, Inder Singh

Rana and Jagmal came to their house. These persons started beating

Gopi and Sudesh who were both sleeping in the lane outside the houses.

They then took away both Gopi Ram and Sudesh while continuously

beating them. PW-8 ran away from there to save himself. There was

sufficient light in the street to see the accused persons. Further

deposition being that a few days earlier Constable Jagmal had

unnecessarily taken him to the police station therefore when he saw all

of them beating Gopi Ram and Sudesh he had run away from the spot.

Next morning he went for his duty at police station Roop Nagar. In the

afternoon his nephew Pratap informed him that Gopi had died. At

about 11.00 -11.15 p.m. he was officially informed that Gopi had died.

The local police was reluctant to lodge an FIR. The FIR was later on

lodged by the CBI. Complaint was written by him.

46 In his cross-examination several questions were put to him about

the family history of Gopi to elicit information largely to the effect that

Gopi and his family were dealing in smack; they were drug addicts and

several members of their family both from the maternal and paternal

side had died at a young age which was largely attributable to their

taking drugs. This part of the cross-examination which runs into several

pages may not be relevant for the time being. In another part of his

cross-examination PW-8 admitted that on the date of the incident he had

returned home at 9.15 p.m. from his duty. He was not sure if he was

intoxicated on that day. He was confronted with his statement Mark X

recorded before local police G.S.Sharma wherein he had not stated that

he was an eye-witness to the beatings given by the accused to Sudesh.

In the same breath he stated that he had seen the beatings being given to

Gopi and Sudesh for half a minute. He had then managed to escape. He

reiterated that the accused were continuously beating Gopi and Sudesh

while they were proceeding towards the police station. He did not

object to it. He did not go to the police station Patel Nagar in the

morning to inquire about the fate of Gopi and Sudesh. It was at about

6.00 p.m. on the following date that he was informed by his nephew that

Gopi had died. He admitted that FIR no.335/85 was registered at police

station Patel Nagar for rioting in which (as per record) PW-8 was

arrayed as an accused. He admitted that Kashmiri Devi wife of Gopi

Ram had moved an application seeking cancellation of bail of the

accused Satish Kumar Kadian and Inder Singh Rana. He was

confronted with the said application (Crl.Misc.Main. 1397/1986) in

which there was an affidavit filed by PW-8 in support of the application.

On the perusal of this document PW-8 was evasive and stated that he

could neither admit or deny this affidavit. He reiterated that in 1986 he

had not made any representation or statement to the police that he was

an eye witness of the incident. His first statement was recorded on

30.8.1989. He did not make any PCR call to the police about the

incident. He admitted that he was in the police force and if any person

is illegally detained the said information can be passed on even through

telephone. He had not made any complaint about the illegal detention of

Gopi or Sudesh. He admitted that he had never made any complaint

about the incident to any police officer before this.

47 The incident had taken place on the intervening night of

22-23.8.1986. PW-8‟s first statement was recorded by the CBI only on

16.9.1989. There is no explanation for this wholesome and unjustifiable

delay. PW-8 was a member of the police force. He was a constable

posted at police station Roop Nagar at the relevant time. He had seen

his elder brother and nephew Sudesh being dragged by the accused

persons to the police station and even while being dragged they were

continuously being beaten. Admittedly, PW-8 did not make any effort

to find what had happened to them throughout the night of 22-23.8.1986

or even in the morning hours. In fact, from his version, it is clear that he

did not care to or bother about what had happened to his brother and

nephew. While on normal duty at police station Roop Nagar he was

informed by his nephew Pratap at 6.00 p.m. on the following day that

his brother had died.

48 This conduct of PW-8 is wholly unnatural. It is difficult to

believe that a member of the police force who is well versed with the

legal knowhow and the manner in which the police deals with the

victims and he being allegedly an eye witness for half a minute yet did

not care to find out about their fate assumes great importance in view of

his further version that on the following day he went to report for his

duty at police station Roop Nagar in a normal routine manner. The

submission of the prosecution that PW-8 was scared of Constable

Jagmal and this fear psychosis had prevented him from doing so is not

borne out from the evidence. Although from one part of the statement

of PW-8 it is evident that he had stated that Constable Jagmal had

unnecessarily a few days earlier taken him to the police station, yet

nothing beyond that was forthcoming.

49 Assuming that he was scared nothing prevented him from making

an anonymous call to the PCR; he could have set the law in motion. He

was not a lay person. He was aware of the law on this aspect. He was a

constable in the police force. His conduct was far from natural.

50 This conduct creates a suspicion in the mind of the Court as to

whether PW-8 was actually an eye-witness or not. This is also fortified

by the fact that the first statement of PW-8 was recorded by the

Investigating Agency only on 16.9.1989 i.e. more than 3 years after the

date of the incident. There is absolutely no explanation for this. This is

unjustified. Even accepting the version of the prosecution that PW-8

was terrified of Jagmal (although difficult to believe as both of them

were admittedly of the same rank) yet there was a long intervening gap

of three years before PW-8 surfaced as a witness. Again assuming for

the sake of arguments that the local police was hand in glove with the

accused and was not investigating the case properly yet after the transfer

of the investigation to the CBI by the Supreme Court, the CBI had

registered the FIR/RC on 27.7.1998; yet he was examined even then one

year later.

51 The fact that PW-8 was well versed with the nuances of law is

supported by the fact that he had filed an affidavit in the High Court of

Delhi (Crl.Misc.Main 1397/1986) seeking cancellation of bail granted to

Satish Kadian and Inder Singh Rana. This application was supported by

the affidavit of PW-8. This was filed on 04.9.1986. This clearly shows

that PW-8 was aware of the legal procedure and if he had courage to

move an application for cancellation of bail of the accused; nothing

prevented him from informing the higher ups in the police or in the

Court that he was an eye-witness and his statement was deliberately not

being recorded by the police. A perusal of this application

(Crl.Misc.Main 1397/1986) shows that it is running into 8 pages; in this

entire narration where the incident of 22-23.8.1986 has been described

and the manner in which Gopi was killed and Sudesh was pressurized to

give a false statement there is no whisper of PW-8 being an eye-witness.

52 Another lacuna which has been brought to the notice of this Court

(for discarding the testimony of PW-8) is the admission of PW-8 in his

cross-examination wherein he admitted that on 30.8.1987 he had given a

statement to the local police i.e. to G.P.Sharma; this statement had been

confronted to PW-8 and marked as „Y‟. A perusal of this statement

shows that G.P.Sharma of the local police had recorded the version of

PW-8 (Shankar) under Section 161 Cr.P.C. Even in this narration there

was not a whisper that PW-8 was an eye-witness.

53 In the judgment of the Apex Court in Paramjit Singh (supra)

where the statement of the alleged eye-witness had been recorded 4 ½

months after the incident, for which there was no explanation, testimony

of that witness was discarded by the Supreme Court holding that it was

wholly unsafe to accept his testimony as there was no justification for

recording this version after such a long gap of time.

54 PW-8 appears to be a planted witness. His version is far from

credible. It cannot be relied upon. At the cost of repetition there is no

explanation as to why he did not get his statement recorded for three

years. His statement recorded on 16.9.1989 for the first time noted that

he was an eye-witness to the incident. PW-8 admitted that his earlier

statement was recorded by (one G.S.Sharma) on 30.8.1987 wherein

there was no mention that he was an eye-witness. This was also not

mentioned at the time when he filed an affidavit (Cril.Misc.Main

no.1397/1986) on 04.9.1986. The fact that he is not an eye-witness is

further corroborated by his own version wherein admittedly even after

seeing the beatings being given to his brother and nephew in front of

him did not bother to find out about their fate; he reported for his duty at

police station Roop Nagar in an ordinary routine manner. He learnt

about the death of his brother Gopi on 23.8.1986 at 6.00 p.m.

55 The fact that PW-8 is an interested witness being the brother of

the victim is also noted. Testimony of such a witness has to be looked

at with a greater scrutiny.

56 Applying all the aforenoted tests, this Court is not inclined to

accept the deposition of PW-8 which is accordingly discarded.

57 If the version of PW-8 is discarded, the Trial Judge would

probably have nothing left to convict the accused. This is for the reason

that the Trial Judge had not considered the testimony of PW-9 noting

that since PW-9 not being subjected to cross-examination and as such

his testimony cannot be read.

58 This is a fallacy which has been committed by the Trial judge.

Section 33 of the Indian Evidence Act was disregarded.

59 Section 33 of the Indian Evidence Act reads herein as under:

"33.Relevancy of certain evidence for proving, in subsequent proceeding, the truth of facts therein stated.- Evidence given by a witness in a judicial proceeding, or before any person authorized by law to take it, is relevant for the purpose of proving, in a subsequent judicial proceeding, or in a later stage of the same judicial proceeding, the truth of the facts which it states, when the witness is dead or cannot be found, or is incapable of giving evidence, or is kept out of the way by the adverse party, or if his presence cannot be obtained without an amount of delay or expense which, under the circumstances of the case, the Court considers unreasonable:

Provided-

that the proceedings was between the same parties or their representatives in interest;

that the adverse party in the first proceeding had the right and opportunity to cross-examine;

that the question in issue were substantially the same in the first as in the second proceedings.

Explanation- A criminal trial or inquiry shall be deemed to be a proceeding between the prosecutor and the accused within the meaning of this section."

60 Section 33 of the Evidence Act is contained in two parts. The

first part deals with relevancy of evidence of a dead witness or a witness

who could not be found in a subsequent judicial proceeding whereas the

second part deals with testimony of that dead and unfound witness in a

later stage of the same judicial proceeding. The proviso applies to the

first part when the evidence of a dead or unfound person has to be

considered in the subsequent judicial proceedings. This is clear from the

three conditions stipulated in the proviso whereas last condition

specifically speaks of the first and second proceedings, the second

condition also makes a reference to the first proceeding. The first

condition as is evident would also apply to two sets of proceedings. The

present case relates to the same judicial proceedings. The judgments

relied upon by the learned counsel for the appellant Inder Singh Rana

reported as Mulkh Raj Sikka (supra) and Sashi Jena and Ors. (supra) are

thus wholly inapplicable. Reliance upon the judgment reported as

(2009) 7 SCC 412 State of Orissa Vs.Prasanna Kumar Mohanty is

misplaced. In this case, where the witness had been examined in-chief

but could not cross-examined in spite of opportunities having been

granted to the defence to cross-examine, Section 33 of the Evidence Act

was held to be inapplicable. No application for cross-examination of the

witness through a commissioner had also been filed. The Apex Court

while disposing of this appeal had, in fact, stated that this order passed

under Article 142 of the Constitution of India may not be construed as a

precedent.

61 Law on this aspect has been reiterated by the Apex Court in JT

2001 (Suppl.1) SC 545 Satnam Singh(dead) by LRs. And Others Vs.

Sadhu Singh. The Supreme Court had held that where examination-in-

chief of a witness had been completed but he could not be put for cross-

examination on account of his death, the evidence of such a witness

could not be rejected. Relevant extract of the said observation of the

Supreme Court read herein as under:

"3....So far as the question whether the plaintiffs failed to prove the agreement for sale is concerned, the First Appellate Court as well as the High Court rejected the evidence of plaintiffs on irrelevant ground. It has come on evidence on record that Teja Singh, one of the attesting witnesses, after his examination-in-chief dies and therefore, he could not put up for cross-examination. Under such circumstances, the evidence of Teja Singh could not have been excluded."

62 The evidence of PW-9 should have been read in evidence. The

rider of course is that the testimony of such a witness has to be

scrutinized with a greater care and caution as the accused persons did

not have a right to cross-examine this witness.

63 In this background, testimony of PW-9 shall be appreciated.

64 PW-9 was the nephew of deceased Gopi. He was a cobbler by

profession. He had on deposed that on 22.8.1986 Satish Kumar Kadian,

Jagmal and Inder Singh Rana had come to their house on a motorcycle.

While he was sleeping Satish Kumar Kadian woke him up. House of

Gopi was at a distance of 20-25 steps. Gopi used to run a tonga. They

woke up Gopi also and starting beating them. They also took PW-9

along with Gopi to the police station. They were cruelly treated and

given third degree treatment and even asked to drink their urine. They

were beaten throughout the night. Satish Kumar Kadian made an illegal

demand of Rs.10,000/-. At 6.00 a.m. Gopi became unconscious. Satish

Kumar Kadian kicked him. No police persons were present there.

Ramesh was not present when they were given beatings. Gopi died in

his arms. They were taken to the RML Hospital in a mini bus. PW-9

accompanied the dead body of Gopi. The doctor in the hospital gave

him a slip and stated that Gopi had died because of taking smack. His

dead body was taken to the mortuary where PW-9 identified it. Dead

body of Gopi was taken to the electric crematorium where the body was

cremated. He had given a complaint Ex.PW-9/A; it bore his thumb

impression. PW-9 had also exhibited certain other documents which

included the receipts of the cremation ground which also bore his thumb

mark. This is the gist of his version. This witness was not cross-

examined.

65 Testimony of PW-9 shows that he along with Gopi had been

dragged to the police station. Relevant would it be to note that in his

version he had named three accused persons at three places but the name

of Ramesh is missing. Specific role has been attributed to Satish Kumar

Kadian , Inder Singh Rana and Jagmal but Ramesh has been excluded.

In fact in one part of his version, he stated that Ramesh was not present

at the time when they were being given beatings.

66 The complaint Ex.PW-9/A purported to have been written by him

had become the basis of the FIR. Defense of appellant Ramesh all along

was that he was not present at the spot and he was not a part of this

incident.

67 Testimony of PW-18 (retired SI Ved Prakash) is relevant on this

count. He was Duty Officer at police station Patel Nagar at the relevant

time. He admitted that as per the duty roster dated 22-23.8.1986

Constable Ramesh Chand No.1064 (appellant) was on beat staff duty

and in the night patrolling Constable Ramesh No.1629 was on duty as

per the Duty Roster. This is also evident from the document Ex.PW-

18/X. The duty of Constable Ramesh No.1064 (appellant) was between

8.00 a.m to 8.00 p.m. Night patrolling duty was thereafter marked to

another constable named Ramesh but his number was 1629. PW-23

(Dharam Pal) working as ASI in the police station Patel Nagar also

stated that the police officers perform their duty as per the duty roster.

Raj Singh Chauhan (PW-24) who was the senior officer posted at the

police station at the relevant time also on seeing the duty roster of the

relevant date had deposed that names of SI Inder Singh Rana, SI Satish

Kadian had been mentioned as Divisional Officers and the name of

Constable Ramesh and Constable Jagmal had been shown as beat

constables on 22.8.1986 and 23.8.1986.

68 These documents coupled with the version of PW-9 who had

given no role to Constable Ramesh persuades this Court to hold that

prosecution has failed to establish the presence of Constable Ramesh

No.1064 (appellant) on the scene of occurrence. Testimony of PW-9

and the documents aforenoted are clear on this aspect. The appellant

Ramesh is entitled to an acquittal. He is accordingly acquitted of the

charges leveled against him.

69 On the scrutiny of the testimony of PW-9 which on applying the

rule of care and caution and noting that PW-9 was not subjected to a

cross-examination yet his version being clear and categorical and his

complaint Ex.PW-9/A also having formed the basis of the FIR, both SI

Inder Singh Rana, SI Satish Kumar Kadian cannot escape their fate.

Both these officers who were posted as Divisional Officers in police

station Patel Nagar at the relevant time had gone to the house of Sudesh

and Gopi and dragged them to the police station Patel Nagar while

continuously beating to them to meet their illegal demand of

Rs.10,000/-. PW-9 was an eye-witness on this count. He had witnessed

the manner in which his maternal uncle Gopi was beaten to death. He

had deposed in detail his version in Ex.PW-9/A which was the

complaint penned down by PW-12 for him and corroborated by the

version of PW-12. It had become the basis of the FIR. Gopi had died

while in police custody. To cover up their offence the police officers

first took Gopi to the emergency sector of the Khera Hospital and then

to RML Hospital. The injuries received by the victim had been detailed

in the post mortem report and have been discussed supra. These are 10

internal injuries at various parts of the body of the deceased. The

internal injuries have also been noted. It appears that the perverted

minds of the two Senior Divisional Officers was not satisfied till they

had beaten Gopi to death which was only because the poor man could

not meet their illegal demand of Rs.10,000/- This is clear from the

version of PW-9.

70 PW-21 Dr.Anil Kumar was working as the resident doctor in the

Khera Hospital. He had first examined the deceased Gopi when he was

brought to the hospital and his version was that the patient was lying on

the examination table was clinically dead and further deposition of

PW-21 was that death certificate could also be given but the police

officers were not satisfied and without waiting for any other comments

they left the hospital. The deceased was taken to the RML Hospital.

PW-11 H.C.Harnam Singh posted as duty constable at RML Hospital

was present at the time when the CMO declared Gopi to be "brought

dead". Gopi was accompanied with his nephew Sudesh and there were

three police officials along with him, all posted at police station Patel

Nagar. Further depositon of PW-11 being that those three police

officials had told him that Gopi had been found lying in unconscious

condition in a park near Patel Nagar. Five packets of smack were

recovered from the search of the dead body. The fact that these packets

of smack were not found by PW-21 but were only revealed in the RML

Hospital substantiates the submission of the prosecution that this smack

was falsely planted upon the deceased to give it a colour that the

deceased was a smack addict for which FIR No.337/1986 had been got

recorded against Gopi on 23.8.1986 on which date Gopi was already a

dead man on 22.8.1986.

71 This also reflects on the complicity of the accused in trying to

build up a false case that Gopi had died because of an excess drug

intake. DD No.11A recorded at police station Patel Nagar at 8.05 a.m.

by Satish Kumar Kadian is clearly fabricated. DW-3 and DW-5 (relied

upon by appellant Inder Singh Rana) were rightly disbelieved by the

Trial Court. Testimony of DW-3 is hearsay and his information is based

upon the version of DW-5. DW-3 in his cross-examination has also

admitted that that since he was busy in his work he could not say

whether Inder Singh Rana and Jagmal were present at the police station

at the relevant time. DW-5 was also unaware as to when Inder Singh

Rana had come on duty on 23.8.1986. The duty roster Ex.PW-18/A

clearly evidenced that Inder Singh Rana was posted as a Divisional

Officer in the police station Patel Nagar in the intervening night of 22-

23.8.1986.

72 The last rites of deceased Gopi were also not permitted to be

performed by his family and his body was not handed over to them. His

body was cremated on the same day.

73 The submission of the learned defense counsel appearing for

Satish Kumar Kadian that if the Court inclined to acquit K.K.Arora, the

original report given by Dr.L.T.Ramani which is based on the CFSL

analysis given by K.K.Arora would stand revived is an argument which

this Court is not inclined to accept.

74 The Court has acquitted K.K.Arora of the charge under Section

218 of the IPC for the technical flaws which had weighed in his favour.

The technical flaw being that the prosecution has been failed to establish

that the viscera sent to the FSL Agra was in fact the viscera of deceased

Gopi. The Medical Board had found fault with the report of K.K.Arora

primarily for this reason noting that there were unjustified contradictions

in the report of K.K.Arora qua the FSL,Agra which had led the Medical

Board to disbelieve the reports of K.K. Arora. The reports of K.K.Arora

had accordingly been discarded.

75 The Medical Board comprised of three senior doctors; they were

Professor Dr.Bishnu Kumar, Professor Dr.S.N.Aggarwal and Professor

Dr.Shameem J.Rizvi. The first doctor was from the Maulana Azad

College, New Delhi, the second one was from Lady Harding Medical

College, New Delhi and the third doctor was from J.L. Medical College.

Aligarh Muslim University, Aligarh.

76 The patterned injuries noted on the body of the victim had been

noted. The Medical Board had relied upon the post mortem report

No.1844 dated 23.8.1986 wherein it had been suggested that some lathi

like object having a diameter of one inch or so was the cause of these

injuries. This post mortem report has opined that there was no smell of

alcohol and in fact the stomach content had emanated a fruity smell.

The Medical Board while giving its report (Ex.PW-16/A) had further

noted that if there is 294 mg. of alcohol in blood a strong smell of

alcohol at the post mortem should emanate but in the present case the

stomach content had given a fruity smell and not the smell of alcohol.

This Court has already held that the third report which was the chemical

analysis conducted by the FSL, Agra was not upon the exhibit/viscera of

deceased Gopi Ram. Benefit of doubt has accordingly be given to the

appellant K.K.Arora on this count.

77 The Medical Board comprising of the aforenoted three senior

doctors had opined that the cause of death was shock consequent upon

the multiple injuries on the body of the victim caused by some blunt

object like lathi but not an iron rod.

78 The Apex Court in 2002(2) ACR 2901 (SC) Lakshmi and Ors. Vs.

State of U.P. had in the context of a case where the cause of death could

not be ascertained had made the following observation laying down that

it is not inflexible that in all cases the cause of death must stand

established. The following observations of the Apex Court in this

regard are relevant:

"Undoubtedly, the identification of the body, cause of death and recovery of weapon with which injury may have been inflicted on the deceased are some of the important factors to be established by the prosecution in an ordinary given case to bring home the charge of offence under Section 302 IPC. This, however, is not an inflexible rule. It cannot be held as a general and broad proposition of law that where there aspects are not established, it would be fatal t the case of the prosecution and in all cases and eventualities, it ought to result in the acquittal of those who may be charge with the offence of murder. It

would depend on the facts and circumstances of each case. A charge of murder may stand established against an accused even in absence of identification of body and cause of the death."

79 The Medical Board had applied its independent mind to the

injuries which had been noted in the post mortem conducted by

Dr.L.T.Ramani on 23.8.1986 which had revealed ten external injuries

upon the victim besides the internal damage. The opinion of

Dr.L.T.Ramani in this post mortem report dated 23.8.1986

(Ex.PW-29/A) had been relied upon. The observation of the post

mortem doctor being that these injuries were all ante mortem and had

been caused by a blunt like object. Dr.L.T.Ramani had also noted that a

fruity smell was emanating from the stomach content of the deceased.

These facts are admitted facts.

80 Thus on this count the unimpeachable evidence is that there was

no smell of alcohol in the stomach content of the deceased; there was in

fact a fruity smell emanating and as per the Modi‟s Text on Medical

Toxicology a fruity smell would not emanate if the person has

consumed a drug or alcohol. The ten external injuries all being ante

mortem had been caused by a blunt object and this was noted

categorically by Dr.L.T.Ramani who was the post mortem doctor and

who was the senior doctor who had clinically examined the deceased.

81 The three senior doctors of the Medical Board had also applied

their individual mind to the external and internal injuries suffered by the

victim and had concluded that the cumulative effect of the injuries was

the cause of death. The fact that these injuries were caused by some

blunt like object was not only the opinion of the Medical Board alone

but Dr.L.T.Ramani had also opined the same on 23.8.1986, the date on

which he had conducted the post mortem.

82 In AIR 1977 SC 45 State of Andhra Pradesh Vs. Rayavarapu

Punnayya and Anr. where several persons had beaten the victim with

sticks after dragging him into a house and caused multiple injuries on

his body including 16 lacerated wounds on his arms and legs, a

hematoma on the forehead and a bruise on the chest even though

individually none of these injuries were sufficient to cause death but

cumulatively and collectively the cause of death was the result of these

injuries; the Apex Court gone ahead to note that even though these

injuries were not on any vital part of the body of the victim but being so

many in number they had led to the death of the victim.

83 The observation of the Apex Court in this regard who had

explained the comparative scope of distinction between Section 299 and

Section 300 of the IPC was answered in the following words:

"..........The injuries were not on a vital part of the body and no weapon was used which can be described as specially dangerous. Only Lathis were used. It cannot, therefore, be said safely that there was an intention to cause the death of Bherun within the first clause of Section

300. At the same time, it is obvious that his hands and legs were smashed and numerous bruises and lacerated wounds were caused. The number of injuries shows that every one joined in beating him. It is also clear that the assailants aimed at breaking his arms and legs. Looking at the injuries caused to Behrun in furtherance of the common intention of all it is clear that the injuries intended to be caused were sufficient to cause death in the ordinary course of nature, even if it cannot be said that his death was intended. This is sufficient to bring the case within 3rdly of Section 300.

39. The ratio of Anda v. State of Rajasthan (supra) applied in full force to the facts of the present case. Here, a direct casual connection between the act of the accused and the death was established. The injuries were the direct cause of the death. No secondary factor such as gangrene, tetanus etc., supervened. There was no doubt whatever that the beating was premeditated and calculated. Just as in Anda's case, here also, the aim of the assailants was to smash the arms and legs of the deceased, and they succeeded in that design, causing no less than 19

injuries, including fractures of most of the bones of the legs and the arms."

84 The conviction of Inder Singh Rana and Satish Kumar Kadian

under Sections 304/34 of the IPC is thus maintained. Section 304 of the

IPC is worded in two parts. The offence of the appellants clearly falls in

the first part. The fact that they are guilty of wrongful restraint is also

established. Their conviction under Sections 342/34 of the IPC is also

maintained. They deserve no leniency even in the sentence which is

already on the lenient side. It also calls for no interference.

85     Appeals are disposed of in the above terms.



                                            INDERMEET KAUR, J

DECEMBER 22, 2015/ndn





 

 
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