Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dev Raj vs State Of Jammu And Kashmir
2025 Latest Caselaw 2381 J&K

Citation : 2025 Latest Caselaw 2381 J&K
Judgement Date : 16 October, 2025

Jammu & Kashmir High Court

Dev Raj vs State Of Jammu And Kashmir on 16 October, 2025

Author: Sanjeev Kumar
Bench: Sanjeev Kumar
                                                                              2025:JKLHC-JMU:3437-DB




      HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                      AT JAMMU

                            Case No.: CRA No. 57/2009
                                       CrlM No. 1284/2023
                                      c/w
                                      CONF No. 22/2009
                                      CRA No. 58/2009
                                      IA No. 5/2011

                                     Reserved on: - 18.09.2025
                                     Pronounced on: - 16.10.2025
                                     Uploaded on: - 17.10.2025

                                     Whether the operative part or full
                                     judgment is pronounced:- 16.10.2025

CRA No. 57/2009

Dev Raj, Age 40 years
S/o Sh. Krishan Lal
R/o Goal Pattan Gajansoo
Tehsil and District Jammu
                                                                ....Appellant(s)

                             Through:-    Mr. S. C. Sharma, Advocate

                      V/s

State of Jammu and Kashmir                                   .....Respondent(s)

                             Through:-    Mr. Sunil Sethi, Spl. PP
CRA No. 58/2009

Balwan Singh Aged 60 years
S/o Visheshwar Chand
R/o H.No. 217 Janipur, Jammu
At present lodged in central
Jail Kot Bhalwal Jammu                                        ....Appellant(s)

                            Through:- Mr. G. S. Thakur, Advocate

                                         V/s

State of Jammu and Kashmir
                                                              .....Respondent(s)
                            Through:- Mr. Sunil Sethi, Spl. PP


CRA No. 57/2009 c/w
CONF No. 22/2009
CRA No. 58/2009                                                      Page 1 of 18
                                                                           2025:JKLHC-JMU:3437-DB




CORAM:         HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE
               HON'BLE MR. JUSTICE SANJAY PARIHAR, JUDGE

                              JUDGMENT

(Per: - Sanjay Parihar-J)

1. These appeals arise from the judgment and order dated 05.10.2009

and 22.10.2009 passed by the Sessions Judge, Jammu, in FIR No. 70/2001

registered at Police Station Bahu Fort under Sections 302, 307, 326, 109,

and 34 RPC. By the impugned judgment, the appellants Balwan Singh and

Dev Raj, along with co-accused Gandharb Singh, were convicted and

sentenced to life imprisonment for the offence under Section 302 RPC and

to five years' rigorous imprisonment for the offences under Sections 307

and 326 RPC, besides a fine of ₹50,000 each. The trial court also referred

for confirmation of the sentence.

2. During the pendency of the appeals, co-accused Gandharb Singh

passed away, resulting in abatement of the appeal insofar as he is

concerned. The present appeals, therefore, survive only with respect to

Dev Raj and Balwan Singh.

3. The prosecution's case, in brief, is that appellant Balwan Singh had

a dispute with one Ashok Kumar regarding a booking counter at the

Jammu Bus Stand. Ashok Kumar had authorised Pardeep Kumar @

Deepa (deceased) through a Power of Attorney to represent him in the

matter. On 24.04.2001, Pardeep Kumar, along with his friend Kamal

Raj@Pappu (also deceased) and PW Sanjeev Kumar, had gone to the JDA

office at Panama Chowk, Jammu, to attend proceedings related to the

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

dispute, pursuant to directions from a civil court to approach the JDA

authorities for resolution.

4. On 24.04.2001, deceased Pardeep Kumar (alias Deepa) and Kamal

Raj (alias Pappu), along with PW Sanjeev Kumar (the complainant), were

present at the first floor of the JDA office complex at Panama Chowk,

Jammu. While they were conversing, appellants Balwan Singh and

Gandharb Singh arrived at the spot, accompanied by Gandharb Singh's

Personal Security Officer, i.e. Appellant Dev Raj, who was armed with an

AK-56 rifle. The appellants began abusing Pardeep Kumar. When he

objected, Balwan Singh allegedly exhorted Gandharb Singh and Dev Raj

to fire at the trio. Acting on this, Dev Raj opened fire, killing Pardeep

Kumar and Kamal Raj on the spot, while Sanjeev Kumar was assaulted

with the butt of a 12-bore gun, which Balwan Singh had snatched from

Gandharb Singh. Thereafter, the appellants threw Sanjeev Kumar out of

the window. The injured witness managed to crawl to safety and was

taken to the hospital. On this basis, FIR No. 70/2001 under Sections 302,

307, 326, 109, and 34 RPC was registered at Police Station Bahu Fort.

After completion of the investigation, the challan was presented before the

Chief Judicial Magistrate, Jammu, and subsequently committed to the

Sessions Court. The Sessions Judge, Jammu, after examining 40 witnesses

out of 53 cited by the prosecution and considering the defence evidence,

convicted and sentenced the appellants as earlier noted.

5. In appeals, the appellants challenged the conviction primarily

because:

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

 PW Sanjeev Kumar, the purported eyewitness, gave contradictory

statements and lacked credibility due to his antecedents.

 PW Onkar Singh, another alleged eyewitness, was a planted witness

with a criminal background, and his delayed disclosure of the

incident (on 06.05.2001) rendered his testimony unreliable.

 No test identification parade was conducted to identify appellant

Dev Raj, who was allegedly unknown to the witnesses.

 The deceased themselves were alleged to be persons of criminal

background, and their presence at the JDA complex was suspicious.

 The police reached the scene only after 5 PM, indicating

suppression of the true genesis of the incident and fabrication of the

prosecution's story.

6. The Counsel appearing for appellant Dev Raj (in CRA No.

57/2009) contended that the Investigating Officer, Abdul Rouf Lone, in

his deposition, admitted that Dev Raj had acted in exercise of his right of

private defence to protect his protectees, co-accused Gandharb Singh,

from the complainant party. It was argued that the firing was not

intentional or premeditated but a defensive act, which at best constitutes

culpable homicide not amounting to murder, and therefore, a conviction

under Section 302 RPC was unsustainable. Counsel further argued that the

deceased themselves were armed and had a long-standing enmity with

Balwan Singh and Gandharb Singh, indicating that they were the

aggressors.

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

7. While relying on the judgment of Hon'ble Supreme Court in case

titled "Darshan Singh vs. State of Punjab" reported as AIR 2010 SC

1212, it was submitted that the prosecution's evidence did not substantiate

a charge of murder. The counsel for appellant Balwan Singh also adopted

similar arguments, asserting that PW Sanjeev Kumar (complainant) was

not an actual eyewitness but a planted witness introduced through

padding. His version that he was thrown out of a window was described

as unbelievable. It was further argued that there was no credible evidence

of conspiracy or common intention, as the alleged exhortation ("lalkara")

by Balwan Singh to kill the deceased was not corroborated by any

independent evidence. Both defence counsels urged that, even if the

prosecution version is accepted, the case would, at most, amount to

culpable homicide not amounting to murder since there existed prior

animosity, and the deceased had earlier threatened Balwan Singh over the

bus stand dispute.

8. Conversely, Senior counsel for the State and the complainant

argued that the case clearly involved misuse of an official service weapon

by appellant Dev Raj at the instigation of Balwan Singh and co-accused

Gandharb Singh. The evidence unambiguously established that the fatal

firing was done from Dev Raj's service rifle. During cross-examination,

the defence failed to show that the firing came from any weapon other

than the one allotted to Dev Raj. PW Sanjeev Kumar, being an injured

eyewitness, withstood cross-examination and credibly testified that the

firing was done at the direction of the co-accused. His testimony, it was

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

contended, inspires confidence and rules out any false implication. The

argument denying Balwan Singh's exhortation ("lalkara") was also

rejected, as the evidence clearly showed that he had instigated Dev Raj to

fire and kill the deceased, which he did.

9. We have given our anxious consideration to the rival submissions

and perused the record with care. The principal defence projected on

behalf of the appellants is that appellant Dev Raj had acted in exercise of

his right of private defence of person to avert an impending assault which,

according to him, was directed towards co-appellants Balwan Singh and

Gandharb Singh by the deceased Pardeep Kumar @ Deepa and Kamal

Kumar @ Pappu. It has been urged that the situation was so grave and

sudden as to create a reasonable apprehension in the mind of appellant

Dev Raj that death or at least grievous hurt was imminent, whereupon he,

to protect himself and his companions, fired the fatal shot.

10. To substantiate the plea, reliance has, been placed upon the

judgment of the Hon'ble Supreme Court in Darshan Singh v. State of

Punjab and Anr., (2010) 2 SCC333, wherein the Apex Court has lucidly

laid down that the right of private defence is available to a person who is

suddenly confronted with the necessity of averting an impending danger

and not to one who brings about such a situation by his own act. The right

commences the moment a reasonable apprehension of danger arises and

continues so long as such apprehension subsists. It is equally well settled

that in exercising such a right, the force employed should not be wholly

disproportionate or much greater than what is necessary for protection.

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

11. Adverting to the facts of the present case, it is an admitted position

that there existed a dispute between the parties concerning the KMD

transport counter at Bus Stand, Jammu. The evidence of PW Ashok

Kumar and PW Abdul Rouf Lone establishes that both the appellants and

the deceased party were present at the office of the Vice-Chairman, JDA,

on 24.04.2001 pursuant to directions of the Civil Court requiring

adjudication of the said dispute. The presence of both sides at the scene of

occurrence thus stands admitted. The antecedent civil litigation and the

business rivalry are factors which demonstrate that the occurrence did not

arise out of a sudden and unforeseen quarrel but was the culmination of a

continuing discord between the parties.

12. In this backdrop, the plea of private defence has to be tested on the

touchstone of whether there existed a reasonable and imminent

apprehension of death or grievous hurt at the hands of the deceased and

whether the force used by appellant Dev Raj was proportionate to such

apprehension. The material on record, however, prima facie suggests that

the appellants were not wholly innocent victims of a sudden assault but

participants in a dispute already brewing between the parties. The firing

by appellant Dev Raj, therefore, appears to have exceeded the bounds of

lawful private defence as contemplated under Sections 96 to 106 IPC,

being disproportionate to the threat perceived.

13. Admittedly, appellant Dev Raj was serving as the Personal Security

Officer of deceased/appellant Gandharb Singh and had been duly allotted

an AK-47 rifle for his official duties. The said weapon, an AK-56 rifle

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

bearing No. 15178342, together with twenty-two live cartridges allotted to

him by the 3rd Battalion of Security, stands seized vide seizure memo

Ex.PW-SL on 24.04.2001. The possession and recovery of the weapon

from appellant Dev Raj is, therefore, a matter of record and not in dispute.

14. The prosecution has succeeded in establishing the presence of the

appellant at the scene of the occurrence through the ocular testimony of

PW Sanjeev Kumar and PW Onkar Singh, both of whom were present at

the JDA office complex when the incident took place. Their version

further finds corroboration from the evidence of PW Amar Singh, PW

Nanak Singh, PW Gian Singh, PW Trilochan Singh Wazir and PW

Rakesh Chander Gupta, to whom the information regarding the firing was

immediately conveyed by PW Onkar Singh. The said witnesses have

consistently deposed that they were informed, while in a meeting relating

to transport business, about the firing incident directed towards the

deceased at the hands of appellant Dev Raj.

15. It is true that PW Vijay Kumar Bagotra, PW Mohd. Mouzam Khan,

PW Balbir Singh and PW Vijay Kumar, though present at the spot, have

not assigned specific overt acts to any of the accused; yet, their

depositions uniformly confirm that indiscriminate firing took place inside

the JDA premises, causing panic and stampede. PW Balbir Singh even

sustained injuries in the commotion and, along with PW Vijay Kumar, has

categorically stated that blood was seen spilled in the corridor adjoining

the office of the Vice-Chairman, JDA.

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

16. From the cumulative effect of the testimonies of the above

witnesses, there emerges a consistent narrative that an incident of firing

indeed occurred in the JDA office complex on the morning of 24.04.2001.

The plea of the defence that appellant Dev Raj was not present at the

scene is rendered untenable, particularly in view of the unimpeached

recovery of his service weapon from the spot and the ocular account of

multiple witnesses. The contention that PW Sanjeev Kumar lacked prior

acquaintance with appellant Dev Raj or Balwan Singh does not materially

dent the prosecution case, since the presence of the appellants at the scene

stands otherwise proved beyond a reasonable doubt through independent

and corroborative evidence.

17. Whether the prosecution has successfully established the presence

and participation of the appellants in the occurrence leading to the death

of the deceased, and whether the testimony of the injured eyewitnesses

can be relied upon despite their alleged criminal antecedents. Upon a

careful reappraisal of the evidence on record and the findings returned by

the learned trial court, it is evident that the defence has failed to dislodge

the consistent and corroborated version of the prosecution witnesses

regarding the presence of the appellants at the scene of the crime.

18. Even the defence witnesses, namely DW Ghulam Mohd. Bhat and

DW Kripa Ram have admitted facts that substantiate the prosecution's

case. Both witnesses have spoken of a dispute concerning the possession

of the KMDCounter at Bus Stand, Jammu, which had previously been

managed bythe Kashmir Motor Drivers Association and subsequently

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

handed over to appellant Balwan Singh. Further, DW Kripa Ram, in his

cross-examination, conceded that he had seen the appellants descending

from the spot in an injured condition, their clothes being blood-stained.

His admission that he had inquired from them as to who had beaten them

but received no response, lends implicit support to the prosecution's

version and negates the defence plea of false implication.

19. The cumulative effect of the prosecution and defence evidence thus

leaves no manner of doubt regarding the presence of the appellants at the

scene of the occurrence. The contention that PW Sanjeev Kumar could

not have identified appellant Dev Raj merely because he was unaware of

his parentage stands rejected, as Dev Raj was admittedly serving as the

Personal Security Officer to the deceased appellant Gandharb Singh, who

in turn was a close associate of Balwan Singh, a fact never disputed or

shaken in cross-examination.

20. Having established the presence of the appellants, the next question

is whether the prosecution has proved their participation in the murderous

assault on the deceased. PW Sanjeev Kumar is not only an eyewitness but

also an injured witness, and as per the settled position of law, the

testimony of an injured witness commands greater evidentiary value than

that of an ordinary witness. Such a witness, having himself suffered

injuries in the same transaction, is unlikely to shield the real culprit or

falsely implicate innocent persons.

21. The Hon'ble Supreme Court in "State of U.P. v. Naresh and

Others" [(1997) SCC (Cri) 199] has held that the evidence of an injured CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

witness must be accorded a higher degree of reliability, unless strong

grounds exist for its rejection. The testimony of PW Sanjeev Kumar

provides a coherent and consistent account of the entire incident and

inspires confidence. There is no material contradiction or infirmity to

discredit his version.

22. The defence has also attempted to impeach the credibility of PW

Sanjeev Kumar and PW Onkar Singh on the ground that both have

criminal antecedents. This contention has no merit in law. The learned

trial court has rightly placed reliance upon the decisions of the Hon'ble

Supreme Court in "Ram Sanjiwan Singh & Others v. State of Bihar"

[1996 Cri. L.J. 2528] and "State of U.P. v. Farid Khan" [AIR 2004 SC

5050], which hold that when the presence of an eyewitness at the place of

occurrence is natural and established, his testimony cannot be discarded

merely because of his prior involvement in criminal cases.In the present

case, PW Sanjeev Kumar's presence at the spot is not only natural but

also proved through his own injuries and corroboration by other evidence.

Being an injured witness, his testimony, giving a complete and coherent

account of the occurrence, cannot be disbelieved merely on account of

past misconduct.

23. Whether the testimonies of PW Sanjeev Kumar and PW Onkar

Singh are reliable, credible, and sufficient to establish the appellants'

culpability in the homicidal assault.PW Shamsher Singh, the then SHO of

Trikuta Nagar, recorded the statement of PW Sanjeev Kumar immediately

after learning that the injured had been shifted to the hospital. This

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

statement, exhibited as EXPW-SK, has not been discredited in any

material particular during cross-examination. PW Sanjeev Kumar

categorically stated that the firing was directed towards the deceased, and

since he was accompanying them, he immediately ducked down when

appellant Dev Raj opened fire. The defence contended that the witness's

claim of being thrown out of the window of the VC JDA office was

improbable. However, this argument does not hold merit.

24. Given the chaotic circumstances at the time of firing, with people

running in panic, the witness being beaten by appellant Balwan Singh

with the butt of a rifle, and witnessing his companions receiving gunshot

injuries, it was natural for him to attempt an escape. His statement that he

jumped through the adjacent window, boarded an auto, and proceeded to

the railway station, where his van (JK02K 8455) was parked, is both

plausible and corroborated.

25. PW Rakesh Bakshi corroborates this version, deposing that on

24.04.2001, while present at the railway station, he saw Sanjeev Kumar

arriving in an auto, visibly terrified, with both legs fractured. He then

accompanied the injured to the hospital. This independent corroboration

lends strong credence to PW Sanjeev Kumar's account. During cross-

examination, the defence suggested to PW Sanjeev Kumar that the

deceased had attempted to snatch the rifle from appellant Dev Raj, which

the witness denied. This suggestion itself implies that the defence

acknowledged the presence of the witness at the scene of the occurrence.

Such a line of questioning inadvertently fortifies the prosecution's case,

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

confirming that PW Sanjeev Kumar was indeed present during the

incident.

26. According to PW Sanjeev Kumar, upon reaching the office of the

Vice Chairman, JDA, along with the deceased, they encountered the

appellants who were already present there. A heated exchange of words

ensued between the deceased and appellant Balwan Singh. At that

juncture, appellant Balwan Singh, along with Gandharb Singh, incited

appellant Dev Raj to fire upon the deceased, shouting an exhortation to

"kill all." Thereafter, Dev Raj opened fire with his service rifle, resulting

in the instantaneous death of Pardeep Kumar and Kamal Raj, while PW

Sanjeev Kumar himself fell on the ground and sustained injuries. The

scene was drenched in blood, with visible stains across the corridor details

that bear the hallmarks of a truthful narration. The consistency and

specificity of this testimony inspire confidence, and wefind no reason to

doubt its veracity.

27. The prosecution's version receives further corroboration from PW

Onkar Singh, who testified that he had received a telephone call from the

deceased Pardeep Kumar on the morning of 24.04.2001, asking him to

come to the JDA office regarding the dispute over the KMD Counter at

the Bus Stand. He arrived there at about 11:00 a.m., parked his vehicle,

and while standing near a rehriwala preparing lemon water, he saw the

deceased, accompanied by PW Sanjeev Kumar, proceeding towards the

JDA office. At that moment, the appellants arrived in their vehicle. Dev

Raj, serving as PSO, was armed with an AK rifle, while Gandharb Singh

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

carried a 12-bore gun.PW Onkar Singh categorically deposed that Dev

Raj fired upon Pardeep Kumar and Kamal Raj from a distance of about 4-

5 feet, and that the deceased had not attempted to snatch the weapon. He

also heard Balwan Singh and Gandharb Singh exhorting Dev Raj to fire.

Though the defence questioned the delay in recording his statement (from

24.04.2001 to 06.05.2001), both the witness and the Investigating Officer

satisfactorily explained that the delay was occasioned by the funeral rites

of the two deceased, who were close associates of the witness, and the

period of mourning observed by their families.

28. PW Sanjeev Kumar has also confirmed the presence of PW Onkar

Singh at the scene, and his testimony thus lends corroborative strength to

the prosecution'scase. The testimonies of PW Sanjeev Kumar and PW

Onkar Singh are natural, consistent, and corroborative of each other. Both

witnesses have given a coherent account of the sequence of events, which

stands reinforced by medical and circumstantial evidence. The defence

has failed to impeach their credibility or establish any material

contradictions. The version of the prosecution is, therefore, found reliable

and trustworthy, and the court finds no reason to disbelieve the ocular

account of these two key witnesses.

29. Both the deceased sustained three gunshot injuries, including one

that pierced the arm and chest, with AK-56 cartridges recovered from the

scene. Of the 30 rounds issued to appellant Dev Raj, eight were fired

during the incident, while 22 rounds with a magazine were recovered

from the appellants at Batra Hospital, where from they were subsequently

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

arrested. The ballistic expert confirmed the mechanical efficacy of the

rifle, which was handed over to the police upon arrest

30. The evidence establishes that there was a clear enmity between the

appellants and the deceased over the KMD counter. The trial court noted

that Gandharb Singh had been previously arrested in a rape case and that

the deceased, Pardeep Kumar, had publicly tarnished his image during the

Assembly elections, further escalating the dispute with Balwan Singh,

who was allied with Gandharb Singh. It was also established that Balwan

Singh operated from Gandharb Singh's shop in Karan Market, Jammu,

indicating their close association. The deaths occurred from firing by the

service weapon allotted to appellant Dev Raj, a fact not denied during

cross-examination, and no evidence was presented to suggest that any

other weapon was used. The testimony of PW Sanjeev Kumar and other

prosecution witnesses demonstrates that the killing was carried out at the

coaxing and exhortation of Balwan Singh, with Dev Raj executing the act,

and nothing in cross-examination or the appellants' Section 342 Cr.P.C.

statements casts doubt on the prosecution's narrative.

31. The appellants' attempt to portray the incident as a case of firing in

self-defence or to protect the protectees by the PSO is found to be wholly

unconvincing. The deceased were unarmed, as confirmed by the eye

witnesses and version of I/O that no weapons were recovered from either

the deceased, and therefore there was no occasion for appellant Dev Raj to

open fire under the directions of the other appellants. The assertion that

Balwan Singh merely made a "lalkara" to prompt Dev Raj to fire does not

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

absolve him of responsibility, as the words clearly directed Dev Raj to kill

the deceased. Since Dev Raj complied, it indicates a deliberate intention

by the appellants to eliminate the deceased. Much reliance was placed by

the appellants on the testimony of PW Abdul Rouf Lone, the investigating

officer, who stated that Dev Raj had exceeded his powers of defence.

However, the officer's testimony does not support the claim of self-

defence. While Dev Raj had a record of proper use of his service weapon,

he fired eight rounds at the scene, where the deceased were unarmed and

posed no threat. A PSO's duty is to protect the protectees reasonably and

not to resort to lethal force against unarmed individuals. The officer's

statement emphasised the limits of a PSO's responsibilities, not a

justification for the killing.

32. Although indeed, criminal acts generally arise from motive, the

absence of proof of motive does not negate the existence of criminal

intent. Motive is a psychological phenomenon, and the failure of the

prosecution to establish it does not imply the accused lacked intent. In this

case, the background of the dispute over the KMDA booking counter at

Jammu is relevant. The deceased had legal possession of the counter,

while appellant Balwan Singh sought to reclaim it, with support from the

KMD Association. The civil court had directed the matter to be settled,

which explains the presence of both parties at the scene on 24.04.2001,

but does not justify the actions of the appellants.

33. The fact that the appellants were carrying weapons indicates a

premeditated intent to create an impact on the deceased. Even if there was

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

a minor scuffle, the deceased were unarmed and cannot be deemed

assailants. The killing of the deceased by Dev Raj, using an automatic

rifle, cannot be construed as self-defence; it clearly signifies an intention

to do away with the deceased. Furthermore, the longstanding enmity

between Balwan Singh, Gandharb Singh, and the appellants, particularly

Pardeep Kumar @ Deepa, suggests that the incident was used as an

opportunity to settle old scores. The minor scuffle that occurred on the

day of the incident, along with minor injuries sustained by the appellants,

does not justify the excessive use of force. The disproportionate firing

demonstrates that the appellants exceeded the limits of self-defence and

acted with a clear intention to kill.

34. In conclusion, the evidence unequivocally establishes that the

appellants, motivated by old enmity and with deliberate intent, instructed

Dev Raj to fire upon and kill the unarmed deceased. The act of firing by

the PSO cannot be considered self-defence, and the appellants' actions

constitute a deliberate and unlawful attempt to eliminate the deceased,

transcending any legitimate duty of protection.

35. In the facts and circumstances of the case, it is evident that the

investigation against the appellants was conducted fairly and

transparently, free from any preconceived bias. The claim of self-defence

is wholly negated by the evidence collected and appreciated by the trial

court. There is no indication that the deceased were aggressors or

assailants; rather, the evidence overwhelmingly shows that the appellants

abused the deceased, which led to a heated exchange of words. This

CRA No. 57/2009 c/w

2025:JKLHC-JMU:3437-DB

provoked the appellants to direct PSO Dev Raj to open fire, which he did

immediately, killing both deceased. Dev Raj fired eight rounds from his

service weapon, and the fact that bullets struck both deceased in the chest

area clearly demonstrates an intention to eliminate them, an act that far

exceeded any reasonable measure of self-defence. There is thus no reason

to interfere with the trial court's findings, and the judgment does not

suffer from any perversity. Consequently, these appeals are devoid of

merit and are dismissed. The convictions of the appellants are accordingly

sustained, their bail bonds are cancelled, and they are directed to surrender

to the custody of the trial court to undergo the sentence as ordered.

36. A copy of the judgment be notified to trial court for taking

sequential steps for enforcing the sentence against the appellants.

                      (SANJAY PARIHAR)                (SANJEEV KUMAR)
                            JUDGE                           JUDGE

JAMMU
16 .10.2025
Pawan Angotra
                          Whether the order is speaking? : Yes
                          Whether the order is reportable? : Yes




CRA No. 57/2009 c/w


 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter