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

Shashi vs State
2015 Latest Caselaw 4640 Del

Citation : 2015 Latest Caselaw 4640 Del
Judgement Date : 2 July, 2015

Delhi High Court
Shashi vs State on 2 July, 2015
Author: Sanjiv Khanna
$~Part-A (R-6)
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
+                     CRIMINAL APPEAL NO. 355/2012

                                             Date of decision: 2nd July, 2015

        SHASHI                                                ..... Appellant

                          Through      Mr. Chetan Lokur, Advocate.

                          versus

        STATE                                                ..... Respondent
                          Through      Mr. Varun Goswami, APP

        CORAM:
        HON'BLE MR. JUSTICE SANJIV KHANNA
        HON'BLE MR. JUSTICE R.K.GAUBA


SANJIV KHANNA, J. (ORAL):

The appellant Shashi impugns the judgment dated 7th July, 2011, in

case arising out of the charge sheet filed in FIR No.157/2008, police station

Nabi Karim, Delhi convicting him for the murder of his wife Kavita on 21st

November, 2008 at about 3 P.M. in front of Kharbanda Juice Corner,

Multani Dhanda, Nabi Karim, Delhi. By order on sentence dated 14th July,

2011, the appellant Shashi has been sentenced to Rigorous Imprisonment

for life and fine of Rs.50,000/-. In default of payment of fine, the appellant

is to undergo simple imprisonment for one year. Out of the aforesaid fine

of Rs. 50,000/-, Rs. 40,000/- , it is directed, would be paid to

Shanti Devi (PW-1), who is the mother of the deceased Kavita as a token

of compensation.

2. We have heard the learned amicus curiae and the learned counsel for

the State. The primary contention raised by the learned amicus curiae is

that the testimony of Shanti Devi (PW-1) is not credible and reliable. No

reason is forthcoming regarding the absence of any other eye witness

despite the incident occurring in a crowded market place. Our attention is

drawn to the testimony of Joginder (PW-5), the proprietor of Kharbanda

Juice Corner, who did not witness the murder taking place in front of his

shop. It is highlighted that as per the CFSL report marked Ex.PW-17/F,

blood could not be detected on the knife (Ex.P-2) or the shirt (Ex.P-1)

allegedly worn by the appellant. Our attention is also drawn to the arrest

memo (Ex.PW-1/D) and it is submitted that Shanti Devi (PW-1) has

testified that the appellant was arrested from Ghaziabad and at that time

Shanti Devi (PW-1) was not present. The arrest memo (Ex.PW-1/D), it is

highlighted, is signed by Shanti Devi (PW-1) as a witness.

3. We have examined the contentions raised by the learned amicus

curiae, but we do not find any reason or ground to reverse or interfere with

the judgment of conviction. Shanti Devi (PW-1), mother of the deceased

Kavita and mother-in-law of the appellant Shashi is the complainant and

the eye witness. We find her testimony to be credible and reliable. Shanti

Devi (PW-1) has truthfully narrated the events, even when they were at

some variance with the police version. PW-1 has accepted that the

appellant Shashi and her daughter Kavita got married three years ago and

after one and a half years of marriage, Kavita gave birth to a baby girl.

About six months prior to the occurrence, disputes had arisen between the

appellant Shashi and the deceased Kavita. Thereafter, the deceased Kavita

had started living with Shanti Devi (PW-1) at AB-241, Amar Puri, Tel Mill

Gali, Nabi Karim, Delhi. It is noticeable that the appellant at that time was

residing at AB-240, Amar Puri, Tel Mill Gali, Nabi Karim, Delhi. Shanti

Devi (PW-1) has deposed that the appellant used to come to her house and

threaten Kavita that he would kill her if she would not return to his house.

4. PW-1 has testified that on 21st November, 2008 in the morning, the

appellant had come to her house and had tried to forcibly take the deceased

Kavita with him. When Kavita refused to go with the appellant, the latter

had threatened that he would kill her. On the same day at about 3 P.M.,

she along with the deceased Kavita had gone to the market to purchase

Dal. When they reached near the juice corner at Multani Dhanda, Nabi

Karim, the appellant came there and gave a knife blow on the neck of

Kavita. Thereupon Kavita had tried to apprehend the appellant Shashi, but

he gave a knife blow on Kavita‟s left hand and fled away from the spot.

PW-1 then took Kavita to Lady Hardinge Hospital in a three wheeler auto

rickshaw, where Kavita was declared as „brought dead‟. PW-1 made a

statement vide Ex.PW-1/A and the FIR in question (Ex.PW-2/A) was

registered. PW-1 identified the clothes and sandals worn by the deceased

at the time of occurrence, which were marked Ex.P-1 to P-7.

5. We have gone through the cross-examination of Shanti Devi (PW-1)

in which the said witness has accepted that no complaint had been lodged

by her against the appellant prior to 21st November, 2008. This, to our

mind, would not materially affect the testimony of PW-1. It is apparent

from the testimony of PW-1 that there were matrimonial disputes between

the appellant and the deceased Kavita. It would be farcical and illogical to

hold that for accepting the version given by PW-1 regarding the incident or

matrimonial disputes, PW-1 or the deceased Kavita should have made a

prior police complaint. Shanti Devi (PW-1) in her cross-examination had

stated that at the time of the occurrence, Kavita was about 10 steps behind

her. She had seen the appellant stabbing her daughter. She, however,

clarified that she had not seen the first stab wound being inflicted but she

had seen the appellant stabbing her daughter on the second occasion when

Kavita (deceased) tried to save herself.

6. The testimony of Shanti Devi (PW-1) as to the occurrence is fully

corroborated and supported by the post mortem report (Ex.PW-7/A), which

shows external injuries at the neck, shoulder and the forearm of the

deceased. The external injuries referred to in the post mortem report

(Ex.PW-7/A) are as under:-

"1. Incised wound of size 16 cm × 4 cm laryngeal cavity deep situated on the front of neck, extending from left to right side, from a point 5 cm below the left angle of mandible to a point 3.5 cm below the right angle of mandible, cutting the thyroid cartilage, both sternocleidomastiod muscles and right common carotid artery.

2. Spindle shaped incised wound of size 3cm× 1.2 cm× subcutaneous fat tissue deep situated on the tip of left shoulder, in an antero-posterior direction.

3. Incised wound of size 4.8 cm × 1.6 cm × muscle deep situated obliquely on the flexor aspect of left forearm, 8 cm above left wrist joint, extending upwards and medially.

4. Incised wound of size 7.6 cm × 2 cm × muscle deep situated obliquely on the exterior aspect of left forearm, 7 cm above left wrist joint, extending upwards and medially."

7. The cause of death, as opined by Dr. Devender Kumar Atal (PW-7)

was shock as a result of cutting of neck structures including right carotid

artery. The said injuries were ante mortem and fresh in nature and could

have been caused by a sharp cutting weapon. Dr. Devender Kumar Atal

(PW-7) deposed that all the injuries together and external injury No.1

individually, were fatal in the ordinary course of nature. . Dr. Devender

Kumar Atal (PW-7) had also examined the knife (Ex.P-2), which was

produced before him. Rust stains were found over the blade portion of the

knife but no blood stain could be detected on examination of the said

alleged weapon with naked eye. As per the CFSL report (Ex.PW-17/F),

blood could not be detected on the knife or the shirt alleged to have been

recovered at the instance of the appellant. However, this would not in any

way dent the eye witness account given by Shanti Devi (PW-1). Even if

we accept the contention of the learned amicus curiae that the weapon of

offence was not recovered, the conviction of the appellant Shashi is not

required to be interfered with.

8. The Supreme Court in Umar Mohammad and Ors. Vs. State of

Rajasthan (2007) 14 SCC 711 has held:-

"34. ... In any event, non recovery of incriminating material from the accused cannot be a ground to exonerate them of the charges when the eye- witnesses examined by the prosecution are found to be trustworthy.

35. In Krishna Mochi and Ors. vs. State of Bihar 2002 CriLJ 2645, this Court held:

"It has been then submitted on behalf of the appellants that nothing incriminating could be recovered from them, which goes to show that they had no complicity with the crime. In my view, recovery of no incriminating material from the accused cannot alone be taken as a ground to exonerate them from the charges, more so when their participation in the crime is unfolded in ocular account of the occurrence given by the witnesses, whose evidence has been found by me to be unimpeachable." "

9. The appellant, as noticed above, was residing in the adjacent

property bearing number AB-240, Amar Puri, Tel Mill Gali, Nabi Karim.

He was arrested after more than 24 hours on 22nd November, 2008 at about

8 P.M. as per the arrest memo Ex.PW-1/D. The appellant had sufficient

time to destroy or conceal the weapon of offence and the shirt or wipe and

clean the blood stains thereon. It is apparent that the appellant has been

successful.

10. Shanti Devi (PW-1) has deposed that the appellant was arrested from

Ghaziabad and at that time, she was not present. Further, the appellant was

arrested at the instance of his brother. These are candid and upright

statements which reflect the sanctity and conscientiousness of Shanti Devi

(PW-1). To this extent, she did not support the prosecution version.

Ex.PW-1/D, the arrest memo mentions the place of arrest as „In gate, New

Delhi Railway Station, Paharganj side‟ and is signed by PW-1 as a witness.

We do not see any ground or reason to acquit the appellant for the said

reason or discrepancy. At best, the testimony of Shanti Devi (PW-1)

would show that the place of arrest of the appellant Shashi is debateable.

This irregularity and lapse relates to the investigation and would not in any

manner reflect on the eye witness version given by PW-1. The aforesaid

statement made by PW-1 shows that she did not kneel or bend because of

police pressure and wanted to reveal and state the truthful and correct

version, even if her statement would contradict the charge sheet or the

police version.

11. The contention of the appellant that Joginder (PW-5), the proprietor

of the Kharbanda Fruit juice shop at Multani Dhanda, Nabi Karim, has not

supported the prosecution version is incorrect. The offence in question had

taken place in front of his shop on 21st November, 2008. He had closed the

shop at noon and was not present at the time of the occurrence. He has

stated that he returned to his shop at about 4.15-4.30 P.M. and then came to

know about the murder of a woman in front of his shop. Investigation was

going on and the police had collected earth control samples from the place

in question. He was not an eye witness as per the charge sheet and his

statement under section 161 of the Code of Criminal Procedure, 1973.

12. We do not agree with the contention of the appellant that the

testimony of Shanti Devi (PW-1) should be disbelieved because

prosecution version is not supported by any other eye witness, who had

seen the alleged occurrence. The appellant was not apprehended at the spot

itself and had fled. There is no assertion or suggestion that any of the

shopkeepers could have identified the appellant or the deceased. Onlookers

would have moved away or at best would have had a fleeting look at the

incident. Shanti Devi (PW-1), immediately after the occurrence, had taken

the deceased to the Lady Hardinge Hospital. Shanti Devi (PW-1) has stated

that she became perplexed and confused at that time. This is reasonable

and should be accepted. At that time PW-1 would have focused and

primarily concentrated on taking her daughter Kavita to a hospital for first

aid or medical attention. We do not think that the testimony of Shanti

Devi (PW-1) should be disbelieved on account of the fact that police

during the investigation could not find or locate any other eye witness who

could have deposed.

13. Shanti Devi (PW-1) in her cross-examination has referred to Manju,

bhabhi of the accused and had stated that she was walking with her at that

time. The aforesaid statement was made in the cross-examination on 17th

April, 2010. The said sentence does create some confusion as to whether a

known third person was walking with Shanti Devi (PW-1). Shanti Devi

(PW-1) in her examination-in-chief is clear and categorical that at about

3.00 P.M. on 21st November, 2008, she and her daughter Kavita were going

through Multani Dhanda, Nabi Karim, when Kavita (deceased) was

stabbed by the appellant Shashi with a knife. In the complaint (Ex.PW-

1/A) made by Shanti Devi (PW-1), she has not mentioned or referred to or

spoken about the presence of Manju, bhabhi of the accused i.e. the

appellant. This statement in the cross-examination by PW-1, by itself, we

do not think is sufficient to disbelieve and disregard the entire court

deposition implicating and stating that the appellant Shashi was the

perpetrator. Trial Court on the said aspect has also noticed the factum that

Shanti Devi (PW-1) in her statement recorded under Section 161 of the

Code of Criminal Procedure, 1973, had not mentioned or referred to the

presence of Manju, bhabhi of the accused. Trial Court referring to the

aforesaid answer given by Shanti Devi (PW-1) in her cross-examination,

recorded and noted that if the defence was of the view that Manju was a

witness to the incident, the appellant could have summoned Manju during

his defence evidence. If the name of Manju did not figure during the course

of investigation, it was not necessary for the investigating officer to

examine her.

14. The question in the cross-examination itself suggests and affirms that

Shanti Devi (PW-1) was present at the place and time of incidence. She

had seen the occurrence. Whether a third person had also seen the

occurrence would not be a ground to discard the eye witness account given

by Shanti Devi (PW-1).

15. The Supreme Court in Vadiyelu Thevar vs. The State of Madras,

AIR 1957 SC 614 has held:-

"13. It is not necessary specifically to notice the other decisions of the different High Courts in India in which the court insisted on corroboration of the testimony of a single witness, not as a proposition of law, but in view of the circumstances of those cases. On a consideration of the relevant authorities and the provisions of the Indian Evidence Act, the following propositions may be safely stated as firmly established:

(1) As a general rule, a court can and may act on the testimony of a single witness though uncorroborated. One credible witness outweighs the testimony of a number of other witnesses of indifferent character. (2) Unless corroboration is insisted upon by statute, courts should not insist on corroboration except in cases where the nature of the testimony of the single witness itself requires as a rule of prudence, that corroboration should be insisted upon, for example in the case of a child witness, or of a witness whose evidence is that of an accomplice or of an analogous character.

(3) Whether corroboration of the testimony of a single witness is or is not necessary, must depend upon facts and circumstances of each case and no general rule can be laid down in a matter like this and much depends upon the judicial discretion of the Judge before whom the case comes.

14. In view of these considerations, we have no hesitation in holding that the contention that in a murder case, the court should insist upon plurality of witnesses, is much too broadly stated. Section 134 of the Indian Evidence Act has categorically laid it down that "no particular number of witnesses shall in any case be required for the proof of any fact." The legislature determined, as long ago as 1872, presumably after due consideration of the pros and cons, that it shall not be necessary for proof or disproof of a fact, to call any particular number of witnesses. In England, both before and after the passing of the Indian Evidence Act, 1872, there have been a number of statutes as set out in Sarkar's 'Law of Evidence' - 9th Edition, at pp. 1100 and 1101, forbidding convictions on the testimony of a single witness. The Indian Legislature has not insisted on laying down any such exceptions to the general rule recognized in s. 134 quoted above. The section enshrines the well recognized maxim that "Evidence has to be weighed and not counted". Our Legislature had given statutory recognition to the fact that administration of justice

may be hampered if a particular number of witnesses were to be insisted upon. It is not seldom that a crime had been committed in the presence of only one witness, leaving aside those cases which are not of uncommon occurrence, where determination of guilt depends entirely on circumstantial evidence. If the Legislature were to insist upon plurality of witnesses, cases where the testimony of a single witness only could be available in proof of the crime would go unpunished. It is here that the discretion of the presiding judge comes into play. The matter thus must depend upon the circumstances of each case and the quality of the evidence of the single witness whose testimony has to be either accepted or rejected. If such a testimony is found by the court to be entirely reliable, there is no legal impediment to the conviction of the accused person on such proof. Even as the guilt of an accused person may be proved by the testimony of a single witness, the innocence of an accused person may be established on the testimony of a single witness, even though a considerable number of witnesses may be forthcoming to testify to the truth of the case for the prosecution. Hence, in our opinion, it is a sound and well-established rule of law that the court is concerned with the quality and not with the quantity of the evidence necessary for proving or disproving a fact."

16. The CFSL report marked Ex.PW-17/F and G refers to the blood

stained clothes of the deceased and that human blood of „group A‟ was

found on the said clothes and „no reaction‟ i.e. no particular blood group

was found on the blood stained materials lifted from the spot but human

blood was found on them. The CFSL report marked Ex. PW17/F and G

therefore do corroborate the testimony of Shanti Devi (PW-1) regarding the

place of incident. Joginder (PW-5) has also supported PW-1‟s testimony

and version on the said aspect.

17. In view of the aforesaid position, we do not find any merit in the

present appeal and the same is dismissed. The order of sentence is also

maintained.

(SANJIV KHANNA) JUDGE

(R.K.GAUBA) JUDGE JULY 2nd, 2015 NA

 
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