Citation : 2023 Latest Caselaw 2417 Del
Judgement Date : 31 May, 2023
Neutral Citation Number 2023:DHC:3937-DB
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Reserved on: 15.12.2022
Decided on: 31.05.2023
+ CRL.A. 782/2019
ABDUL @ NATIYA & ORS. ..... Appellants
Represented by: Mr. Vineet Jain, Advocate
versus
STATE ..... Respondent
Represented by: Mr. Laksh Khanna, APP for the
State with SI Akshay Yadav, `
PS Paschim Vihar (West)
CORAM:
HON'BLE MS. JUSTICE MUKTA GUPTA
HON'BLE MS. JUSTICE POONAM A. BAMBA
POONAM A. BAMBA, J :-
1.0 Vide this appeal, the appellants are assailing the judgment dated
09.05.2019 („impugned judgment‟ in short) passed by the Ld. ASJ-04
(West District), Tis Hazari Courts, Delhi, whereby the appellants were
convicted in case FIR no. 205/2013, Police Station Mianwali Nagar for
the offences under Sections 302/34 and 323/34 Indian Penal Code, 1860
(„IPC‟ in short); and appellant Abdul Natiya was also convicted u/S. 27
Arms Act, 1959; and order on sentence dated 14.05.2019, whereby all
the appellants namely Abdul @ Natiya, Jamil @ Football, Ashfaq @
Shabbu (who are real brothers) and Juned @ Gulshan (cousin brother of
the appellants no. 1 to 3) were sentenced to life imprisonment under
Section 302 IPC each with fine of Rs.5,000/- each, in default to undergo
Signature Not Verified
Digitally Signed
By:GEETA JOSHI
Signing Date:01.06.2023 Crl. A.782/2019 Page 1 of 31
11:31:56
Neutral Citation Number 2023:DHC:3937-DB
simple imprisonment for six months each; further to undergo
imprisonment for the offence under Section 323 IPC each for one year
with fine of Rs.1,000/- each, in default of payment of fine to undergo
simple imprisonment for six months each; and appellant Abdul @ Natiya
was also sentenced to undergo imprisonment for the offence under
Section 27 Arms Act, 1959, for three years with fine of Rs.1,000/-, in
default of payment of fine, to undergo simple imprisonment for six
months; all the sentences were directed to run concurrently.
1.1 For conviction u/S. 302/34 IPC, the appellants were also directed
to pay compensation to the tune of Rs.2.5 lacs each, payable to the legal
heirs of the deceased, in default to undergo simple imprisonment for a
period of six months each. Further, for the offence punishable u/S.
323/34 IPC, all the appellants were directed to pay compensation to the
tune of Rs.5,000/- each payable to each of the injured persons namely
Smt. „R‟, Smt. Maya, Smt. Lata and Sh. Akbar. In default, to undergo
simple imprisonment of six months each.
2.0 Briefly stating, case of the prosecution is that on 31.07.2013, on
receipt of DD No. 3A (Ex.PW2/A), regarding quarrel at Jhuggi No. 3,
Camp No. 1, Bhim Nagar, Nangloi, Delhi, Ct. Anil Kumar (PW-6)
reached Bhim Nagar, Sabzi Mandi, Nangloi, Delhi, where he came to
know that the injured Vishal had been taken to Sanjay Gandhi Hospital
in PCR van. Accordingly, PW-6 Ct. Anil Kumar reached Sanjay Gandhi
Hospital, Mangol Puri, and found that injured Vishal, who was stabbed
Signature Not Verified
Digitally Signed
By:GEETA JOSHI
Signing Date:01.06.2023 Crl. A.782/2019 Page 2 of 31
11:31:56
Neutral Citation Number 2023:DHC:3937-DB
in stomach, was declared unfit for statement and was admitted in
Emergency O/T. PW-6 Ct. Anil Kumar met eye witness Sonu Kumar
(PW-12), who disclosed that Ms. „R‟ (his cousin) (PW-8) was married to
Mohd. Akbar about three years prior to the incident and was living with
his mama. He further stated that his neighbours namely Junaid @
Gulshan and his friends used to defame „R‟ (PW-8). On coming to know
about the same, he (PW-12) along with „R‟, her husband Akbar, his
mama and mami made enquiry about the same from Gulshan at about
10:30 that night i.e. 31.07.2013. On which, Gulshan and Gulshan‟s
mother started abusing and beating them. On coming to know about the
quarrel, brother of Akbar and his 4 to 6 friends came to his mama‟s
house along with Akbar. On the other hand, Gulshan‟s mausi's son
Fakhruddin @ Fabbu and Abdul @ Natiya also came near the jhuggi of
Gulshan and started quarreling with brothers of Akbar. Akbar‟s nephew
along with Natiya and others left the spot. At 11:30 p.m. Gulshan, JCL
„B‟, Football and Natiya came in the gali with dandas and began hurling
abuses. He (PW-12) along with his mother, mami, „R‟ and Akbar came
down in the gali. Thereafter Gulshan, JCL „B‟, football and Natiya began
hitting them with dandas, slapping them and Natiya‟s brother Shabbu
also joined them. When Sonu‟s mama‟s son namely Vishal tried to
intervene. Natiya took out a knife and said "aaj iska kaam tamam kar
dete hain". Football and Gulshan took hold of Vishal and Natiya stabbed
him on the left side of his abdomen with the intention to kill him and
Shabbu and JCL „B‟ were beating them and saying "aaj vishal ko
chhorna nahi hai aur samapt kar do, jaan se maar do". Due to stab
Signature Not Verified
Digitally Signed
By:GEETA JOSHI
Signing Date:01.06.2023 Crl. A.782/2019 Page 3 of 31
11:31:56
Neutral Citation Number 2023:DHC:3937-DB
injury Vishal fell on the ground and blood was oozing from his stomach.
In the meantime, the above mentioned persons ran away from the spot.
He (Sonu Kumar) informed the police at number 100. On which, PCR
arrived and took Vishal (deceased) and him to Sanjay Gandhi Hospital,
Mangol Puri, Delhi, where Vishal was medically examined vide MLC
Ex.PW17/A, which reads as under :
"MLC Report (Ex.PW17/A)
MLC No.13949/13
Name Vishal S/o Sh.Satva Prakash, Age 18 yr Sex M
Residential Address A-96, Bhim Nagar, Nangloi
Name of relative or friend BB : SI Mahender
Date of examination : 31.07.2013, 12:25 A.M.
A/H/o. Physical assault as told by pt. himself
Do H/o LOC ENT bleed/vomiting/seizure concussion, oriented
......
GEI - 1. Stab wound of him in left side ... with part of intestine visible through wound
CNB - Surgery Alleged h/o physical assault as told by patient himself Do h/o. ....., ENT bled.
O/E Pt. conscious + audible ......
Abdomen Stab wound (1½ inches wide) Bowel polyp out of stab wound ......
Shift pt. to emergency operation theatre ......"
2.1 Sonu Kumar (PW-12 ) further informed that he (Sonu Kumar), Akbar, Sonu Kumar‟s mother and mami also sustained injuries, but they did not get themselves medically examined. On completion of
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
investigation, charge-sheet was initially filed against the accused persons namely, Abdul @ Natiya, Juned @ Gulshan, Jamil @ Football, Ashfaq @ Shabbu, u/Ss. 307/323/34 IPC and 27/25 Arms Act on 28.10.2013. The date of birth of JCL „B‟ was found to be 20.02.1993 and accordingly the enquiry pertaining to him was sent to Juvenile Justice Board. Subsequently, the condition of the deceased deteriorated and he was admitted to RML Hospital on 05.11.2013 and during his treatment, the deceased passed away on 23.11.2013. On which, DD No. 13/A was recorded in that regard. The death summary was obtained and dead body was preserved in Mortuary, SGM Hospital, Mangol Puri. After identification of dead body, post mortem was got conducted through Dr. Manoj Dhingra (PW1), who vide post mortem report Ex.PW1/A reported and opined as under :
"Post-Mortem Report (Ex.PW1/A) Post-Mortem Report No. 1155/13. Dated: 23/11/13. Time: 3:30 pm.
conducted By- Dr Manoj Dhingra /Dr. Vivek Rawat FIR/DD No - 205/13 Dated: 31/07/13. P.S Mia Wali Nagar Name: Vishal Age: 18 years. Sex: male. S/O: Satya Prakash R/O: A 96, Camp no 1Bhim Nagar Nangloi Delhi INVESTIGATING OFFICER: ASI Satyabir Singh PS Mia Wali Nagar IDENTIFIED BY:
1. Sonu (brother)
2. Satyaprakash (father)
MARK OF IDENTIFICATION (For unknown) NA HOSPITAL RECORDS:
Date &Time of Admission: 31.7.13 at 12:25 am Casualty No/MLC No- 13949/13 SGMH Mangolpuri Date & Time of Death: 23.11.13 at 8 am (death summary)
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
BRIEF HISTORY AS PER I/0: Alleged history of physical assault with stab injury over abdomen on 31/7/13 followed by admission in SGMH Mangol Puri where he died on23/11/13 at8 am during course of his treatment
EXTERNALGENERALAPPEARANCE Height: 5 feet 6 inches.
..........
EXTERNAL EXAMINATION (Injuries etc.) :
1. Old operated scar over lower abdomen 15 cm long along the midline.
2. Ileostomy wound seen over.left iliac fosaa.
3. Multiple bed sores seen over both gluteal area. INTERNAL EXAMINATION ..........
Chest :
.....
Pleural Cavity: 350 ml of serous fluid seen in both pleural cavity. Lung Right / Left: Both lungs are severely congested & edematous. Cut section shows hypostatic consolidation in both lungs.
.......
Abdomen Peritoneum, Peritoneal Cavity: 600 ml of serosanguinous fluid seen with omental adhesions around multiple levels of intestine. Stomach and its contents: Empty. Walls: congested Intestines: Mucosa intact, congested Liver: congested, yellowish discolored parenchyma. Spleen: congested, enlarged, flabby.
Kidneys Right /left: congested.
............
Head ........
Brain: Severely Congested & edematous. No meningeal hemorrhages seen.
Time since death: Consistent with hospital records. OPINION: The cause of death is due to shock associated with septicemia."
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
2.2 Subsequent opinion regarding death of Vishal/deceased was sought. Hospital constituted a Medical Board, which vide its enquiry report Ex.PW1/C reported as under :
"ENQUIRY REPORT (Ex.PW1/C) Patient Vishal was admit on-31.7.13 to Sanjay Gandhi Memorial Hospital with stab injury abdomen. He was operated immediately and was found to have a lacerated descending colon for which resection anastomosis and temporary defunctioning ileostomy was done. On his recovery he was discharge on-13.8.13 with advice to attend OPD regularly. The records of RML hospital shows that on 5.11.13 the patient was admitted in RML hospital with pain epigastrium and dizziness with decreased stomal output along with a history of decrease oral intake of fluids and semisolid for past one month. He was diagnosed as post ileostomy dyselectrolytaemia with severe malnutrition . He was managed on conservative treatment including blood, FFP etc. TPN was started on 6.11.13.Subsequently 15.11.13 his condition improved and was satisfactory . However on 17.11.13 the patient developed ecchymosis and petechiae which was followed by electrolyte imbalance and seizures on 19/11/13 along with decrease Spo-2. He was intubated on 19-11-13 and taken on ventilatory support . On 20-11-13 he was diagnosed as having septicaemia with hypoproteinemia with thrombocytopenia. The condition however deteriorated further in the coming days and he expired on 23.11.13 with cause as cardio-respiratory arrest secondary to septicaemia , DIC and MODS which was confirmed on post mortem examination.
On reviewing the sequence of events, the enquiry committee feels that it is possible that the death was a consequence of stab injury on 31-7-13."
2.3 Pursuant to death of the deceased on 23.11.2013, supplementary charge-sheet u/Ss. 323/302/34 IPC and 27/25 Arms Act was filed on 26.03.2014. Appellants were charged u/Ss. 302/34 and 323/34 IPC.
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
3.0 The prosecution in order to prove its case examined 18 witnesses.
4.0 In their statements under Section 313 Cr.P.C, the appellants denied all the incriminating circumstances put to them and stated that they are innocent and have been falsely implicated; the witnesses are interested witnesses and have falsely deposed against them. The appellant Abdul @ Natiya also stated that the knife in question was not recovered from him or at his instance and the same has been planted on him. Further, the appellant Juned @ Gulshan denied that he got recovered any danda and stated that the same has been planted on him. All the appellants chose not to lead evidence in their defence.
5.0 Ld. Counsel for the appellants argued that testimony of purported eye witnesses is not trustworthy as all of them are interested witnesses being relatives. He also argued that author of FIR, the most crucial witness PW-12 Sonu has not supported the prosecution case. Further, there are material inconsistency and contradictions in the testimonies of PW-5 Maya and PW-12 Sonu. He submitted that PW-5 Maya in her examination-in-chief has stated that Akbar (PW-14) had accompanied them to the appellants‟ house. Whereas in her cross-examination, she has narrated as to how Akbar came to know about the incident. PW-5 Maya denied presence of Lata and Sonu when the deceased and others were dragged from their house, whereas PW-5 stated that she along with her sister-in-law Lata went to Gulshan‟s house, whereas Sonu (PW-12) did
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
not talk about Lata visiting the appellant Gulshan‟s house. Thus, rendering their testimonies unreliable. In support, reliance was placed on judgment in Krishnegowda & Ors vs. State of Karnatka, 2017 SCC OnLine SC 284.
5.1 Ld. Counsel also argued that though PW-6 Ct. Anil Kumar stated that sketch of danda was prepared but there is no such sketch on record. It was further argued that as per the witnesses, besides deceased, other family members were also allegedly injured, but no MLC has been placed on record. Ld. Counsel also argued that the deceased had recovered and was discharged from the hospital on 13.08.2013. However because of the deceased‟s own negligence and lack of proper care being provided to him, he developed infection and died after about four months on 23.11.2013 because of septicemia. Thus, his death was not because of stab injury but due to shock and septicemia. Therefore, the appellants could not have been convicted u/S. 302 IPC. In support, the Ld. Counsel has placed reliance on judgments in Shanmugam @ Kulandaivelu vs. State of Tamil Nadu, (2002) 10 SCC 4 and Chirra Shivraj vs. State of Andhra Pradesh, AIR 2011 SC 604.
6.0 On the other hand, the Ld. Prosecutor submitted that the prosecution case stands proved through the testimony of eye witnesses and other material on record. Ld. Prosecutor submitted that though Sonu (PW-12) turned hostile, still there are four eye witnesses, who have fully supported the prosecution case. PW-5 clearly stated that the appellants
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
dragged her son Vishal, which is corroborated by Sonu‟s mother Lata (PW-7). She has even stood by her version in cross-examination that the deceased was stabbed with knife. PW-8 „R‟ has also supported the prosecution case.
6.1 Ld. Prosecutor also argued that PW-11 Dr. Nymphea Kaul clarified that the deceased never recovered from the injuries caused by stab wound and thus, it has come on record that the deceased died not because of negligence but because of stab wounds.
7.0 We have duly considered the submissions made by both the sides.
8.0 PW-5 Maya, the eye witness deposed that her daughter „R‟ had love marriage with Mohd. Akbar. The appellant Juned @ Gulshan used to defame her by saying "ye ladki aise hai, ye ladki waise hai". On this fact coming to the notice of her son-in-law Akbar, on 30.07.2013 at about 10:00 p.m., she, her son-in-law Akbar, nanad Lata, son of her nanad Sonu, went to the house of the appellant Juned @ Gulshan, which is near their house to ask as to why were they defaming her daughter. Appellants Juned @ Gulshan, Football, Natiya, JCL „B‟ and others started abusing and beating them. She again stated that the appellant Shabbu was also present there with them. Their mother also abused them. On intervention of some persons, matter was resolved and they came back home. She further deposed that at about 11:00 p.m., the appellants Football, Shabbu, JCL „B‟, Gulshan and Natiya came to her house and
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
dragged her son Vishal/deceased to Sabji Mandi in the gali outside their house. She stated that the appellants Gulshan and Football caught hold of Vishal, appelant Natiya stabbed him in his abdomen. All the appellants were exhorting, "isko maar do, chhodo mat". Appellant Shabbu and JCL "B‟, and then again stated that all the appellants were having dandas and they beat her son with dandas. She, her nanad , her husband, daughter „R‟ and her bhanja Sonu also sustained injuries, when they tried to intervene to save Vishal. After receiving stab injuries, her son Vishal fell down on the ground and was bleeding. All the appellants ran away from the spot with their respective weapons. She further stated that perhaps her bhanja Sonu informed PCR at number 100 and PCR van arrived and took her son Vishal to Sanjay Gandhi Hospital, Mangol Puri, where he was medically examined. Her son expired in the hospital on 23.11.2013. She duly identified all the appellants in court.
8.1 PW-5 has stood by her deposition in cross-examination and stated that „R‟ (PW-8) was residing with her for last 10 - 15 days in a routine manner. She also stated that on 31.07.2013, they had visited the appellants‟ house and dhakka-mukki had taken place and many persons had gathered. They had returned home at about 09:00 p.m. after having discussions. She then went on to state that she had not seen the time when they returned. She also reiterated that at that time, appellant Gulshan, his wife, father, mother and mausi, etc. were present. She also stated that she did not know how Akbar came to know about the incident, which occurred at the appellants‟ house. He reached their house after
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
some time. About the second incident, PW-5 stated that she, her husband, her son Vishal/deceased and her daughter were dragged from their house by the appellants up to the place of occurrence and all of them sustained abrasions. She also stated that her nanad Lata (PW-7) and her bhanja Sonu (PW-12) were not present at that time when they were dragged but they reached after they were dragged. PW-5 further stated that Lata and Sonu had tried to save them, but no-one from the crowd came to their rescue. Though she stated that she did not remember as to who dragged whom but all the appellants were beating them including mami and mausi of the appellants. She also stated that all the appellants were saying "isko maar do chhoro mat". She was confronted with her statement u/S. 161 Cr.PC Ex.PW5/DA, where she had imputed those words to appellant JCL „B‟ and Shabbu. PW-5 could not describe knife stating that she had not seen/ was not shown the same by police. In her re-examination by the Ld. Prosecutor, PW-5 could not admit or deny if Akbar was present at the spot when her son Vishal/deceased was assaulted by the appellants.
9.0 PW-5‟s testimony is corroborated by PW-7 Lata, who deposed on the same lines about the appellants defaming her niece „R‟ (PW-8) saying "ye bhag ke gai hai". She (on 07.04.2015) testified about visiting the appellants‟ house two years ago (date and month she could not remember) at about 10:30 p.m. along with Akbar, „R‟, Maya, Sonu and her brother Prakash, to enquire as to why were they defaming „R‟. Family members of the appellants started quarrelling with them and beat
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
them. She also stated that after knowing about the quarrel, Akbar‟s brother came to their house to make enquiry. She further stated that at about 11:00 p.m. the appellants came to their house along with dandas and knives and started beating them with dandas and the appellant Natiya inflicted knife injury on her nephew Vishal in his abdomen and other appellants caught hold of Vishal and said "kaam tamam kar do ise jaan se maar do". On which, her son Sonu (PW-12) made a call at no.
100. Vishal, her nephew, bhabhi Maya and Akbar were taken to the hospital by police vehicle and she also reached SGM Hospital on the bike of one neighbor whose name she did not remember. She further stated that after 2 - 3 months of the incident, her nephew expired. She duly identified the appellants in the court. She also stood by her deposition in her cross-examination by the appellants. She stated that she herself had seen the appellants‟ causing knife injury to Vishal as she was present near him when he was assaulted by them, though she could not tell how many knife blows were given by the appellants to Vishal. She categorically denied that the deceased Vishal was lying on the ground in injured condition when she reached. She stated that though it was dark, she could see that knife blow was given to Vishal/deceased from the front. She denied that she has deposed falsely being the relative of the deceased. She also stated that the appellant Shabbu came within few minutes but again stated that he was very much present at the spot when knife blows were given to Vishal. She also stated that no public person except the family members tried to catch the appellants and then explained that all of them were afraid of the appellants. Thus, nothing of
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
substance could be extracted in her cross-examination so as to impeach her testimony.
10.0 Testimony of above witnesses is further corroborated by PW-8 „R‟. She deposed that she got married to Mohd. Akbar (PW-14) on 11.05.2011 and her neighbour/appellant Gulshan used to defame her. Her husband came to know about this fact. On 30.07.2013, her parents, her husband Akbar, her bua Lata and bua's son Sonu went to the house of the appellants to make enquiry in this regard. On their enquiry, the appellant Gulshan and his mother started abusing them and quarreling with them and even slapped her husband and mother. Thereafter, they returned home. However, at about 10:30 pm, the appellant and his mausi along with her sons came to their house with danda and started abusing them. This fact came to the knowledge of brothers of Akbar namely Asgar and Akram and they also came at about 11:00 p.m. An altercation took place between Akbar‟s brothers and family members of the appellant Gulshan. After that, brothers of Akbar went away. However at about 11:30 pm, the appellants and two mausis of the appellant Gulshan came to their house with danda. They dragged them out of their house and started beating them with danda and fist blows. Meanwhile, Shabbu, brother of Abdul @ Natiya also reached and started beating them. Meanwhile, her brother Vishal/deceased came to intervene. Appellant Football caught hold of Vishal‟s hands and the appellant Natiya took out knife and caused knife injury on the left side of his stomach and the appellant Gulshan and Football were saying "aaj iska kaam tamam kar
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
do"; appellant Shabbu and JCL „B‟ also exhorted in the same words. On receiving knife injury, her brother fell down and was bleeding. Her cousin brother Sonu (PW-12) made a call at number 100. PCR van came and removed Vishal to SGM Hospital. PW-8 duly identified all the appellants in the court.
10.1 PW-8 stood by her deposition in her cross examination and denied that no such incident took place. She stated that on the date of incident, she was present at her parental home. The fact that she was staying with her parents, is admitted by the appellant Ashfaq by virtue of his own suggestion to PW-8 that she was living with her parents as she had strained relations with her husband. She also stated that the appellant used to sully her image by saying "ye achi ladki nahi hai, characterless hai"; and that they had been using such words even prior to her marriage but she had not disclosed this to her parents, her husband and other family members and did not lodge complaint with police. She also stated that they were dragged till outside the gali and were beaten by danda also. They had suffered injuries due to such dragging but they had not undergone any medical examination. She further stated that there was no darkness at the spot as street lights were on, at a distance of 5-6 paces from the spot. She further stated that she had told the police that the appellant Football and Gulshan caught hold of hands of Vishal and the appellant Natiya had given knife blows on left side of stomach of her brother. She also stated that the appellants fled away from the spot by the time police came. She explained that they could not intervene while
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
Vishal was assaulted as they were also being beaten. She further stated that her brother Vishal/deceased was taken to hospital in a PCR in which her parents were present.
10.2 On one hand, it was put to PW-8 in cross-examination by Ld. Counsel for the appellant Ashfaq @ Shabbu that it was her husband Akbar and his brothers who murdered her brother Vishal as they nursed a grudge against him as the deceased and her mother were instrumental in creating a rift between her (PW-8) and her husband Akbar. On the other hand, it was suggested to her (PW-8) that Akbar held a grudge against the appellant Abdul @ Natiya as he suspected him of having illicit relations with PW-8 as he used to visit them for giving tuitions to her brother, thus pointing towards false implication of Abdul @ Natiya. PW-8 denied that the appellant Abdul @ Natiya used to give tuitions to her brother Vishal. Interestingly, yet another suggestion was given to PW-8 that she along with her husband Akbar eliminated her brother Vishal and named the appellants falsely. But, no such suggestion was put to any other witness i.e, the deceased‟s mother Maya (PW-5), deceased‟s bua (PW-7) and not even to her husband Akbar (PW-14) against whom such grudge and killing of Vishal is alleged. To Akbar only a simple suggestion was put that he held a grudge against the appellants and therefore, falsely implicated them. It is noteworthy that no such defence has been taken by the appellant Ashfaq in his statement under Section 313 Cr.P.C, which clearly shows that he took a false defence, which itself amounts/adds up an incriminating circumstances against him.
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
(Sharad Biridhichand Sarda vs. State of Maharashtra, AIR 1984 SC 1622 and Ramanand @ Nandlal Bharti vs. State of Uttar Pradesh, 2022 SCC OnLine SC 1396).
10.3 In her cross examination on behalf of other appellants, PW-8 stated that one of the appellants had taken the knife along with him while fleeing from the spot. She denied that appellant Shabbu was not present at the spot and had not participated in the incident.
11.0 PW-14 Mohd. Akbar, husband of PW-8 „R‟ also deposed on the same lines as her. He testified that the appellant Gulshan used to defame his wife. On 30.07.2013, he visited his in-laws‟ house and made enquiry with his mother in law about the same. Thereafter, he along with his mother in law Maya (PW-5), bua of his wife, Lata (PW-7), her son Sonu (PW-12) went to the appellant Gulshan‟s house to make enquiry in this regard. During that enquiry, an altercation took place in which the appellants Abdul @ Natiya and Football (duly identified) beat them up. After the said quarrel, they had returned to his in-laws‟ house. He informed his brothers and their friends about the incident, who came to his in-laws house and left after discussion. While he was still present at his in-laws‟ house, at about 11:30 pm, the appellants namely Abdul @ Natiya, Jameel @ Football, Gulshan, Shabbu (duly identified) and one JCL „B‟ came there and started beating him, his wife „R‟ and mother in law with danda. Meanwhile, his brother in law Vishal/deceased came there and intervened to pacify the quarrel. Appellant Football and
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
Gulshan caught hold of Vishal and the appellant Natiya stabbed him in abdomen and the appellants Shabbu and JCL „B‟ were saying "kaam tamam kar do". Due to the said injury, his brother in law Vishal fell on the ground. Cousin of Vishal namely Sonu (PW-12) who had come to the spot during the incident made a call at number 100.
11.1 PW-14 also stood by his deposition in his cross examination. He stated that they had gone to the appellant Gulshan‟s house for enquiry at about 10:00 p.m., and had returned to his in-laws house at about 10:30 p.m.; and at that time other appellants were not present there but they had reached when altercation started. In that altercation, he, his mother in law Maya (PW-5) had suffered danda blows. They did not take any treatment for the injury suffered by them nor did they lodge any police complaint. The appellants suggested to PW-14 that he and his other family members had visited appellant Gulshan‟s house to which he replied "It is correct that after returning to my in laws house from the house of accused Gulshan, I informed my brothers. It is also correct that thereafter my brothers and their friends reached at my in laws house". Any such suggestion put to a witness can be admitted as an evidence (Balu Sudam Khalde and Anr. Vs. State of Maharashtra, 2023 SCC OnLine SC 355). PW-14 further stated that the quarrel which occurred on the second occasion, had started at 11:00 p.m. The appellants started beating them all of a sudden with dandas and he suffered danda blows on his head, nose and hand; Maya and Lata had also suffered danda blows. His brother-in-law Vishal/deceased reached there and Sonu (PW-12) also
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
reached at the spot after arrival of Vishal. Firstly, Vishal was given blows by JCL „B‟ and he was caught hold of by the appellant Gulshan and Football while Abdul @ Natiya stabbed him; the said quarrel continued for about 5 to 7 minutes, but no-one from the crowd intervened to save them. On receiving stab injury, Vishal fell down on the ground. He also stated that the spot was lighted with street light and there was no darkness. He further stated that police was called by Sonu (PW-12) and PCR arrived at the spot within 5 to 7 minutes and the deceased was removed through PCR van by Sonu and Maya and that he went to SGM Hospital with his wife on his bike. He also explained that his mother-in- law Maya and bua Lata were not medically examined as they were busy in saving Vishal. He denied that he has deposed falsely in this case as he held a grudge against the appellants.
12.0 PW-12 Sonu also corroborated the version of the above witnesses except that he did not identify the assailant, who stabbed deceased Vishal. He deposed (on 22.02.2016) that he could not remember the date or month but about three years ago at about 11:30 p.m., an altercation (gaali galoch ho gai) took place between the appellant Gulshan and „R‟. Thereafter, gaali galoch took place with Akbar, husband of „R‟. Subsequently, brother of Akbar advised Gulshan not to disturb family of Akbar, but gaali galoch increased; family members of Gulshan also reached there and some altercation took place between the family members of Akbar and family members of Gulshan. He (PW-12) tried to intervene but family members of Gulshan brought danda and started
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
beating Akbar, his mama Satya Prakash and also abused his sister „R‟ and his mami. When his cousin Vishal tried to intervene, one boy stabbed him but further stated that the said boy was not present in the court. He also stated that after stabbing Vishal, all the appellants fled from the spot threatening them "abhi to isko mara hai, agar tum kuch karoge toh tumhe bhi maar denge". He made a call at number 100. PCR van arrived on the spot; ASI Satbir and Beat Constable of the area also reached at the spot; injured Vishal was shifted to the SGM Hospital, Mangol Puri. He further stated that the next day morning, at his instance, Abdul @ Natiya, Mohd. Jamil @ Football and Gulshan @ Juned (duly identified) were apprehended and arrested vide arrest memos Ex.PW6/B, Ex.PW6/C and Ex.PW6/D, respectively, and were personally searched vide personal search memos Ex.PW6/E, Ex.PW6/F and Ex.PW6/G, respectively. His statement Ex.PW12/A was recorded by the police. Subsequently, on 02.09.2013, the appellant Ashfaq @ Shabhu (duly identified) and appellant JCL „B‟ (not present in the court) were apprehended at his instance and were arrested vide memos Ex. PW-12/B (of Ashfaq @ Shabhu) and Ex. PW-12/A (JCL B). He further stated that on one occasion, police had shown him dandas and knife at Police Station Mianwali Nagar and he had identified the same as weapons used by the appellants at the time of incident.
12.1. As PW-12 did not disclose complete facts, he was cross-examined by the ld. Prosecutor. In that cross-examination, he admitted that the appellant Gulshan @ Junaid and his associates used to spread rumors
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
about his cousin „R‟ and also used to instigate her husband Akbar. He further admitted that on 30.07.2013, he along with Akbar, his maternal uncle Satya Prakash, his maternal aunt Maya and „R‟ went to the house of appellant Gulshan for confronting him with the same; and on reaching there, they asked the appellant Gulshan not to do so. But the appellant Gulshan and his mother started abusing and quarreling with them and both of them also gave them beatings. PW-12 also admitted that after coming back from the appellant Gulshan‟s house, Akbar informed his brother about the incident and after sometime, brother of Akbar and 4-6 of his associates came to the house of his maternal uncle at about 11.00 pm. He further admitted that at the same time, he saw JCL B and the appellant Abdul @ Natlya gathered near the jhuggi of the appellant Gulshan @ Juned and an altercation took place between the brother of Akbar, his associates with JCL B, the appellant Natiya @ Abdul and the appellant Gulshan @ Juned in the gali and after sometime, they left ; at about 11.30 pm, JCL B, appellants Gulshan, Football @ Jamil and Natiya came in the gali outside the house of his maternal uncle armed with dandas and started abusing them. Thereafter, he alongwith his maternal aunt Maya, Akbar and „R‟ also came out of their house and objected to the same. On this, JCL B, Gulshan, Football and Natiya started beating them with the dandas and also slapped them. Meanwhile, appellant Ashfaq @ Shabbu also came there and joined other appellants in beating them. He also admitted that his cousin Vishal tried to intervene in quarrel, but denied that he had stated to the police that when his cousin Vishal tried to intervene, appellant Natiya @ Abdul took out a
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
knife and waved the same in the air and said „iska aaj kaam tamam kar dete hai' or that the appellants Football and Gulshan caught hold of the deceased and the appellant Natiya stabbed the deceased on the left side of his abdomen with intention to kill him. He was confronted with his statement Ex.PW12/A, where it was so recorded. He rather stated that one JCL B, who was also beating them, took out a knife and stabbed the deceased and ran away from the spot. He denied that he was intentionally suppressing the true facts regarding the appellant Abdul @ Natiya having stabbed the deceased while appellants Gulshan and Football caught hold of the deceased, as he has been won over by the appellants.
12.2. PW-12 stood by his deposition in his cross-examination on behalf of the appellants. Presence of both Akbar and „R‟ on 30.07.2013 at „R‟‟s parents‟ house is admitted by way of suggestion to PW-12 that they were residing at PW-12‟s maternal uncle‟s home at that time. He also stated that the appellant Gulshan used to say to Akbar that „R‟ was having relations with other boys, which corroborates the version of other witnesses that the appellant Gulshan was defaming „R‟. He also stated that they had come to know about this fact on the day of incident itself. Regarding the second incident, PW-12 stated that when the deceased Vishal was beaten, he had not sustained any injuries, however his maternal uncle, aunt, „R‟ and Akbar had sustained injuries at that time also and Akbar was even bleeding. He categorically denied that no such incident took place on 30.07.2013 or that the appellants (present in the court) did not cause injuries to anyone. Thus, PW-12 also supported
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
prosecution case except identifying the appellant Abdul @ Natiya as the one who gave stab injury to the deceased.
13.0. PW-16 ASI Satyabir Singh, Investigation Officer (IO), deposed that on 30.07.2013, he was posted at Police Station Mianwali Nagar. On receipt of DD no. 3-A (PW-2/A) at about 12.02 a.m., regarding quarrel in the area of Bhim Nagar, Sabji Mandi, he along with Ct. Anil went to the spot and came to know that the injured had already been shifted to SGM Hospital. Thereafter, he went to SGM Hospital, Mangol Puri, where injured Vishal was found admitted. He collected MLC of the injured, who was under treatment and was in operation theater. The injured was declared unfit for statement. However, one eye witness Sonu Kumar (PW-12) met him in the hospital and he recorded his statement Ex. PW- 12/A and made endorsement on the same and got the FIR (Ex.PW2/B) registered through Ct. Anil. The doctor had handed over vest of the injured and blood in gauze with sample seal, which was seized vide him vide seizure memo Ex. PW-6/A. He also stated that inquiries were made with other witnesses Akbar, „R‟, Maya & Lata and their statements were recorded. Said witnesses had also received injuries during the incident, but they did not get themselves medically examined. He visited the spot along with Ct. Anil and Sonu also reached the spot. He prepared the site plan Ex. PW-16/A at the instance of the complainant Sonu Kumar. He tried to lift blood from the spot, but same could not be done due to garbage in the subzi mandi. Thereafter, he searched for the accused persons and accused/appellants Gulshan @ Juned, Abdul @ Natiya and
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
Jamil @ Football were found in Bhim Nagar, Sabji Mandi and on the pointing out of the complainant Sonu, they were apprehended. These three accused persons/appellants were interrogated and arrested and their personal search was also conducted. Their disclosure statements Ex. PW-6/H, Ex. PW-6/J and Ex. PW-6/K, respectively, were recorded.
13.1 PW-16 further deposed that the appellant Gulshan led them to his house at Bhim Nagar, Sabzi Mandi and took out one danda from under the cot, which was sealed and seized vide seizure memo Ex. PW-6/A. Thereafter, the appellant Abdul @ Natiya led them to his house at Bhim Nagar, Sabzi Mandi, from where he took out one knife from Deewan. He prepared the sketch Ex. PW-6/L of the said knife, measured it and then it was sealed and seized vide memo Ex. PW-6/M. Appellant Jamil @ Football, who is real brother of appellant Abdul @ Natiya, took out one danda kept by him behind the door and it was sealed and sealed vide seizure memo Ex. PW-6/N. The aforesaid exhibits were deposited in the malkhana. PW-16 further deposed that on 09.08.2013, he reached at SGM Hospital, Mangolpuri, where injured Vishal was found admitted and he recorded his statement. On 02.09.2013, he apprehended JCL B. As the appellant Ashfaq @ Shabbu was found major, he was arrested on 24.09.2013 vide arrest memo Ex. PW-16/B. He was interrogated and his disclosure statement was recorded. He further testified that on 23.11.2013, DD no. 13A was received regarding death of the injured and accordingly, he along with Ct. Krishan reached RML Hospital, where he obtained death summary and death report of injured Vishal. His dead
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
body was shifted to mortuary of the SGM hospital; postmortem of the dead body was got conducted and thereafter, same was handed over to his father. After post-mortem, the doctor handed over blood gauze of the deceased, which was sealed and seized vide seizure memo Ex.PW-15/A. On 24.03.2014, he got prepared the scaled site plan Ex. PW-4/A of the spot through Ct. Hardeep Singh, Assistant Drafts-man, PS Dwarka- South. PW-16 identified knife (Ex. P-2), bamboo stick (Ex. P-3), another thicker bamboo stick (Ex. P-4), in court.
13.2. In his cross-examination, PW-16 stood by his deposition. He stated that he reached the spot at 12.15 am and at that time 50-60 public persons were present. He had made enquiry from the said public persons about the quarrel and had also requested the eye-witnesses for medical examination, but they refused. He stated that danda found/recovered at the instance of appellant Jamil was not having any identification mark but could not recollect whether there was some special mark on the recovered knife. PW-16 denied that no weapon of offence was recovered from the possession of or at the instance of the accused persons/appellants and that the same were planted upon them.
14.0. Testimonies of the above witnesses about call at number 100 being made by Sonu (PW-12) is corroborated by DD no 3-A (Ex. PW-2/A) recorded at 12.02 at night on 31.07.2013 at PS Mianwali Nagar, which is proved by PW-2 ASI Tata Dutt, who was not cross-examined. DD No. 3A records that information has been received that „Nangloi ke pass,
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
Bhim Nagar, Camp No. 4, Subzi Mandi Nale ke pass, Jabardast Jagra 7503561090 from W/Ct. Bharti‟.
15.0. Testimonies of the above witnesses i.e. PW-5 Smt. Maya, PW-7 Smt. Lata, PW-8 Ms. „R‟ and PW-14 Mohd. Akbar and even PW-12 Sonu (who did not identify appellant Abdul @ Natiya as the person who stabbed the deceased) are quite cogent and consistent in material particulars and have remained unimpeached. As pleaded by the Ld. defence counsel, their testimonies cannot be discarded, merely because these witnesses are relatives and are interested witnesses. Moreso when the same inspire confidence (Dalip Singh & Ors. vs. State of Punjab 1953 SC 364).
16.0. All the eye witnesses have consistently stated and corroborated each other as to the genesis of the entire incident i.e. defaming of „R‟ (PW-8) by the appellant Juned @ Gulshan ; their visit to his (Gulshan) house to confront him in that regard ; quarrel ensuing on such confrontation, which resulted in scuffle and the witnesses suffered injuries and returned to PW-5 Maya‟s home. After return, PW-14 Akbar, husband of „R‟ called his brother, who arrived along with his associates. Matter was discussed and resolved. However later, at about 11:00 -11:30 p.m., the appellants came to PW-8 „R‟‟s house and they started abusing and assaulting the aforesaid witnesses and dragged them out of the house; on which, the deceased Vishal intervened to save his family members. But the appellants Juned @ Gulshan, Football @ Jamil caught
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
hold of the deceased and the appellant Abdul @ Natiya gave him stab injury in the abdomen with knife (Ex. P-2). Appellant Shabbu also gave beatings and exhorted to kill the deceased. Though, PW-12 Sonu did not assign to the appellant Abdul @ Natiya, role of stabbing, he also deposed that the deceased was stabbed in abdomen with knife. Thus merely, because no public witness was joined/examined cannot be a ground to disbelieve the consistent and cogent testimony of these eye-witnesses. [Ashok Kumar Chaudhary vs. State of Bihar (2008) 12 SCC 173]. More so, in view of the explanation, which has come on record vide the testimony of PW-7 that no one intervened/joined out of fear.
16.1 The deceased‟s MLC Ex. PW-17/A further corroborates the version of eye witnesses, which mentions that the deceased arrived in the hospital at 12.25 am on 31.07.2013 with alleged history of assault, as told by the patient himself and records stab wound, and his injury was subsequently opined as grievous.
17.0. Further, merely because the eye witnesses did not get themselves medically examined or no medical document was placed on record does not in any manner show their absence from the spot or that they did not suffer any injury, in view of their consistent testimony about the incident and assault by the appellants. Rather PW-8 has explained that her parents were busy in looking after the treatment of the deceased, they did not get themselves medically examined. Fact that the complainant side had got injured has even come in the testimony of PW-16 ASI Satyabir Singh.
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
18.0 Learned counsel for the appellants also argued that after treatment, the deceased was discharged on 13.08.2013 and died after about four months not because of stab injury but because of septicemia caused by negligence of the injured/his family member in taking proper care, post surgery.
18.1 Vide MLC (Ex.PW17/A) of the deceased and testimony of PW17 Dr. P.C. Prabhakar, CCMO, SGM Hospital, Mangol Puri, Delhi, it has come on record that the deceased had suffered stab wound of the size 4 cm in left iliac fossa (left lower part of abdomen) with part of the intestine visible through wound; and the surgeon, who attended to the injured, mentioned injury as 1 ½ inch wide. His testimony remained uncontroverted.
18.2 Further, father of the deceased Satya Prakash (PW-13) testified that after being stabbed, the deceased was discharged from the hospital on 13.08.2013. But his condition deteriorated and he was again admitted to SGM Hospital on 26.08.2013 and thereafter on 28.08.2012 and was discharged only on 04.10.2013. Thereafter on 05.11.2013, his condition again deteriorated and was taken to RLM hospital where he remained admitted till 23.11.2013 when he died at 8:30 pm during treatment. PW- 13 denied that Vishal died as proper care, nourishment and treatment was not provided and rather stated that condition of Vishal/deceased never improved since the day he was stabbed and every time they took him to
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
the hospital they were informed that his condition was deteriorating due to stab injury.
18.3 As per post mortem report Ex. PW1/A, cause of death has been opined to be "shock associated with septicemia". Vide testimony of PW- 10 Dr. M.M. Kohli, Deputy Medical Superintendent, SGM Hospital, Mangolpuri, Delhi, it has come on record that at the request of police officials, he constituted a Medical Board consisting of Dr. Manoj Dhingra, Dr. Nymphea Kaul, Dr. Vandna Dhingra and Dr. Kartik Sexana to conduct an enquiry into the death of the deceased. Member of this Board Dr. Nymphea Kaul (PW-11) deposed that the enquiry committee was of the opinion that the death of the deceased on 23.11.2013 was a consequence of stab injury on 31.07.2013 and furnished its report Ex. PW 1/C, which inter alia records:
"on reviewing the sequence of events, the enquiry committee feels that it is possible that the death was a consequence of stab injury on 31.07.2013"
18.4 In her cross examination, PW-11 even explained that they had arrived at the above opinion on the basis of the post mortem report, death summary of the patient, case sheet and treatment record. She even stated that when the deceased was admitted in ICU from 04.09.2013 to 07.09.2013 under her supervision, he was bleeding from the side ileostomy. She categorically stated that they could make out from the record that the patient had actually never recovered from the injuries from the beginning at any point of time and reiterated the above opinion.
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
18.5 In view of the above, it is established that the deceased died due to "shock associated with septicemia" caused as a consequence of stab injury on 31.07.2013.
19.0 It may be mentioned that in somewhat similar situation in case titled as Sangit vs. State of Maharashtra, 2019 SCC OnLine Bom 490, when the deceased intervened trying to convince the accused, the accused got annoyed and pierced a gupti (which he had brought with him) in his abdomen and also gave one more blow on the back of the deceased. The deceased died after four days of the incident and the doctor had opined "septicemia due to multiple stab injuries‟ as a cause of death. High Court of Bombay modified the conviction of the appellant from Section 302 IPC to 304 Part I IPC. In the instant case also on deceased‟s intervening, he was stabbed in the abdomen, later resulting in his death. In view of the same and considering the above facts and circumstances in entirety and taking into account the nature of injury caused to the deceased, we are of the considered opinion that the conviction of the appellants calls for modification from Section 302 to Part I of Section 304 IPC.
20.0 Conviction of all the appellants is therefore, modified from Section 302 IPC to Part 1 of Section 304 IPC. Conviction of all the appellants u/S. 323/34 IPC does not call for any interference.
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
20.1 It is noted that no charge u/S. 27 Arms Act was framed against the appellant Abdul @ Natiya and hence, no opportunity was accorded to him to meet the charge, causing, prejudice to him. Hence, the appellant Abdul @ Natiya‟s conviction u/S. 27 Arms Act cannot be sustained.
21.0 Considering the factual background and other attending facts and circumstances, age of the appellants and strata of society to which they belong, we are of the considered opinion that for offence punishable under Part I of Section 304 IPC, sentence of imprisonment for eight years shall meet the ends of justice.
21.1 As far as sentence u/S. 323 IPC is concerned, same does not call for any interference.
21.2 Compensation as directed by the learned Additional Sessions Judge to be paid by all the appellants also calls for no interference.
22.0 As per nominal roll, the appellant Abdul @ Natiya has undergone imprisonment of 08 years, 08 months and 13 days including remission, as on 31.05.2023; and the appellant Jamil @ Football has undergone imprisonment of 08 years, 07 months and 03 days including remission, as on 31.05.2023. They be released forthwith.
22.1 As per nominal roll, the appellant Ashfaq @ Shabbu was admitted to bail vide order of this court dated 03.06.2020 and has undergone imprisonment of 04 years 02 month and 06 days including remission, as on 05.06.2020; and the appellant Juned @ Gulshan was
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56 Neutral Citation Number 2023:DHC:3937-DB
admitted to bail vide order of this court dated 29.06.2020 and has undergone imprisonment of 04 years, 10 months and 22 days including remission, as on 03.07.2020. Accordingly, sentence of these appellants is reduced from life imprisonment to a period of eight years. Fine and imprisonment in default to remain the same.
22.2 The appellants namely, Juned @ Gulshan and Ashfaq @ Shabbu shall surrender before the concerned Superintendent Jail, within four weeks, to undergo the remaining period of imprisonment.
23.0 Appeal is disposed of accordingly.
24.0 Superintendent Jail to release forthwith the appellants namely, Abdul @ Natiya and Jamil @ Football, if not required in any other case.
25.0. Copy of the judgment be uploaded on the website and be sent to the Superintendent Jail for updation of record and intimation to the appellants and for necessary action.
(POONAM A. BAMBA) JUDGE
(MUKTA GUPTA) JUDGE MAY 31, 2023/manju
Signature Not Verified Digitally Signed By:GEETA JOSHI
11:31:56
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!