Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs State Of Jammu & Kashmir Through
2026 Latest Caselaw 1127 J&K

Citation : 2026 Latest Caselaw 1127 J&K
Judgement Date : 26 February, 2026

[Cites 11, Cited by 0]

Jammu & Kashmir High Court

Unknown vs State Of Jammu & Kashmir Through on 26 February, 2026

Author: Sanjeev Kumar
Bench: Sanjeev Kumar
                                                                          2026:JKLHC-JMU:577-DB




      HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                      AT JAMMU

CRA No. 06/2018
c/w                                                     Reserved on : 29.01.2026
Conf. No. 10/2015                                    Pronounced on : 26.02.2026
                                                        Uploaded on :27.02.2026
                                           Whether the operative part or full
                                              judgment is pronounced:

Tirath Singh S/o Sh. Swami Raj                                   .... Appellant(s)
R/o Kach Nalthi, Tehsil Bhaderwah,
District Doda

                          Through: -   Mr. Meharban Singh, Advocate

                    V/s

State of Jammu & Kashmir through                               .....Respondent(s)
Commissioner/Secretary, Home Deptt.
Civil Secretariat Srinagar/Jammu


                          Through: -   Mr. Raman Sharma, AAG (Sr. Advocate)
                                       with Ms. Jagmeet Kour, Advocate

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

                                 JUDGMENT

Per:Parihar-J

01. The appellant stands convicted by Sessions Judge, Bhaderwah, vide

judgment dated 18.11.2015 "the trial Court" for offences punishable under

Sections 302/363 RPC in FIR No. 98/2013 of Police Station Bhaderwah,

and has been sentenced to capital punishment along with ancillary

sentences. The prosecution case, in brief, is that on 03.07.2013 at about

6:00 PM, the minor daughter of PW-Rakesh Kumar, a student of 5th Class,

went to a nearby Tourism Canteen to fetch Kurkure but did not return

home. Upon search, PW-Rakesh Kumar reached the canteen where PW-

Mohd. Sharif, the shopkeeper, allegedly informed him that the appellant

had purchased Kurkure and a cold drink for the child and had taken her

2026:JKLHC-JMU:577-DB

along despite being told to send her home. The complainant thereafter

lodged a written report on 04.07.2013 alleging kidnapping. Despite search

efforts, the child could not be traced until 13.07.2013, when the police

received information regarding a dead body lying behind bushes near

Himant Kach Nallah. The body was recovered in a decomposed state and

identified as that of the missing child by PW-Jaswant Singh, her

grandfather.

02. According to the prosecution, the body had undergone advanced

decomposition. After recovery, the appellant was arrested from Nalti

Bhaderwah and allegedly admitted to the commission of the offence during

interrogation. Upon completion of investigation, charge-sheet under

Sections 363/302 RPC was filed. It was alleged that on 03.07.2013, the

appellant enticed the child, took her to a secluded place, sexually assaulted

her, strangulated her to death, and disposed of the body in bushes. The

post-mortem report noted that the lower genital region was eaten by

maggots due to decomposition. Upon receipt of the FSL report, the medical

officer opined that the cause of death was manual strangulation, with time

since death estimated between one to two weeks.

03. The appellant, when charged, denied the allegations and claimed

false implication, asserting that the complainant bore animosity due to a

land dispute and had fabricated the case to exert pressure. He maintained

that he had participated in the search for the missing child and had no role

in the incident.

04. The prosecution relied primarily on the testimonies of the father,

mother, and grandfather of the deceased, and PW-Mohd. Sharif as the "last

2026:JKLHC-JMU:577-DB

seen" witness. The trial Court, upon appreciation of evidence, held that the

appellant was last seen with the deceased on the evening of 03.07.2013

purchasing Kurkure and cold drink for her and taking her towards bushes

near the Nallah. The decomposed body was recovered on 13.07.2013. The

Court found that the appellant had absconded and had not offered a

satisfactory explanation regarding his conduct. Though the trial Court

observed that sexual assault could not be conclusively proved due to

decomposition of the body, it inferred intention to commit sexual assault

from the surrounding circumstances and held the appellant guilty of

kidnapping and murder. Considering the brutality of the act and the tender

age of the victim, capital punishment was imposed.

05. Learned counsel for the appellant, however, contended that the

prosecution witnesses were close relatives and not eyewitnesses to the

occurrence. Material contradictions were highlighted: the father stated that

the child had gone to purchase Kurkure, whereas the mother stated she had

gone to collect empty plastic bottles. The grandfather admitted he had not

seen the appellant with the deceased. It was argued that the last seen theory

was unreliable, particularly as PW-Mohd. Sharif's statement was recorded

after twenty two (22) days, and he himself admitted uncertainty regarding

the identity of the child until shown photographs. Other employees present

at the canteen were not examined and there was no independent

corroboration.

06. Further, discrepancies were pointed out regarding the place and

condition of recovery of the body. One witness stated the body was lying in

front of bushes, another stated it was in a cave near the Nallah. The

2026:JKLHC-JMU:577-DB

complainant claimed the body was without clothes, whereas the seizure

memo mentioned a red salwar. Identification was based solely on clothes

despite decomposition, and no DNA profiling was conducted. There was

no fingerprint examination to support manual strangulation. The medical

officer conceded that the initial report did not mention manual

strangulation, and the final opinion was rendered only after receipt of the

FSL report.

07. It was also argued that the time gap of about ten to eleven days

between the alleged last seen circumstance and the recovery of the body

renders the theory of last seen weak, as the possibility of third-party

intervention cannot be ruled out. The investigation was stated to be

deficient and lacking in scientific corroboration.

08. Per contra, learned counsel for the respondent supported the

impugned judgment, submitting that the trial Court had properly

appreciated the evidence and that the appellant has been in custody since

29.07.2013.

09. PW-Mohd. Sharif, in his deposition, stated that on 03.07.2013 at

about 6:45 PM, the appellant came to the canteen with the deceased,

purchased eatables for her, and left towards bushes despite the girl

appearing nervous. He identified the deceased only after seeing her

photograph the next morning. In cross-examination, he admitted presence

of tourists and other employees and conceded that he did not inform

anyone about the girl's condition. PW-Pinky Devi stated that her daughter

had gone to collect empty bottles and that the accused later met them and

offered monetary help. She identified the body from clothes. PW-Jaswant

2026:JKLHC-JMU:577-DB

Singh stated that the body was found in a cave near the Nallah and

admitted he had not seen the accused on the day of the incident. PW-

Rakesh Kumar stated that the accused met him while he was searching for

his daughter and offered financial help. He identified the body as that of his

daughter. The Medical Officer, PW-10 Dr. Shakil-Ur-Rehman, noted

decomposition and deep bruises on the neck and subsequently, opined that

the cause of death was manual strangulation, though he admitted that the

first report did not specifically record strangulation but only bruises on the

neck.

10. Having heard learned counsel for both sides and perused the trial

Court record, we proceed to examine the rival submissions in light of the

settled principles governing cases based purely on circumstantial evidence.

It is trite that where the prosecution case rests on circumstantial evidence

and the theory of "last seen together", the chain of circumstances must be

so complete as to unerringly point towards the guilt of the accused and

exclude every hypothesis consistent with innocence.

11. The law on the subject stands crystallized by the Constitution Bench

in Sharad Birdhichand Sarda v. State of Maharashtra, 1984 (4) SCC

116, wherein the Hon'ble Supreme Court laid down the five golden

principles (panchsheel) governing conviction on circumstantial evidence. It

was held that (i) the circumstances must be fully established; (ii) they must

be consistent only with the hypothesis of guilt; (iii) they must be conclusive

in nature; (iv) they must exclude every possible hypothesis except that of

guilt; and (v) there must be a complete chain of evidence leaving no

reasonable ground for a conclusion consistent with innocence. The

2026:JKLHC-JMU:577-DB

distinction between "may be proved" and "must be proved" was further

emphasized in Shivaji Sahabrao Bobade v. State of Maharashtra, 1973

(2) SCC 793 underscoring that suspicion, however strong, cannot substitute

proof.

12. Similarly, in Padala Veera Reddy v. State of Andhra Pradesh

AIR 1990 SC 79, the Hon'ble Apex Court reiterated that the circumstances

relied upon must be cogently and firmly established and must form a chain

so complete that there is no escape from the conclusion that the crime was

committed by the accused and none else.

13. Applying these principles to the case at hand, the prosecution

primarily relies upon the circumstance that the deceased child was last seen

in the company of the appellant on 03.07.2013 at about 5:30-6:00 PM. The

testimony of PW-Mohd. Sharif assumes pivotal significance. He

categorically deposed that the deceased visited his canteen along with the

appellant, who purchased eatables for her and thereafter proceeded towards

a bushy area despite being advised to let the child return home. His

statement under Section 164 Cr.P.C. lends further assurance to his

testimony. The contention of the defence that the witness was examined

belatedly does not, by itself, render his evidence unreliable, particularly

when the delay stands explained and finds support from the complaint

(EXTP-1) lodged promptly by the father, where it is specifically narrated

that parents of deceased were informed by said witness of the deceased

having been seen by him in the company of appellant. In this regard, the

principle laid down in Shyamal Ghosh v. State of West Bengal, AIR

2012 SC 3539 that delay in examination of a witness is a variable factor

2026:JKLHC-JMU:577-DB

depending on circumstances is apposite. PW-Mohd. Sharif has also

testified that he could not be examined under Section 164-A Cr.P.C, as

after the incident, he had been to his native village and after coming back,

he was taken for making of statement under Section 164-A Cr.P.C. This

fact is also explained by I.O.

14. The prosecution has further established that the dead body of the

child was recovered on 13.07.2013 from an isolated cave area near a nala,

approximately half an hour's walking distance from the place where she

was last seen with the appellant. The autopsy report (EXTP-SUR) opined

the time since death as one-two weeks, which corresponds with the date of

disappearance. The medical evidence clearly establishes that the cause of

death was manual strangulation. The body, though decomposed, was

identified by the grandfather and another witness on the basis of clothes

worn by the child. While the Investigating Agency failed to obtain DNA

comparison or properly match hair samples recovered from the cave, such

lapses, as consistently held by the Hon'ble Supreme Court, do not ipso

facto demolish the prosecution case when otherwise reliable evidence is

available.

15. The defence has stressed the time gap of ten days between the "last

seen" circumstance and the recovery of the body, contending that the

possibility of intervention by a third person cannot be ruled out. It is true

that in Mohibur Rahman v. State of Assam, AIR 2002 SC 3064, the

Apex Court acquitted an accused where the sole circumstance of last seen

was not supported by other connecting links. However, the Court in that

very decision upheld conviction of a co-accused where additional

2026:JKLHC-JMU:577-DB

incriminating circumstances existed. Likewise, in Prakash v. State of

Rajasthan, AIR 2013 SC 1474, conviction was sustained where last seen

evidence, coupled with recovery and identification of articles, formed a

complete chain. The fact that tourists were present or that other employees

were not examined does not render the evidence of PW-Mohd. Sharif

otherwise, credible testimony unreliable. Non-examination of every

possible witness is not fatal where the evidence of the witness examined

inspires confidence.

16. In the present case, the "last seen" circumstance does not stand in

isolation. It is accompanied by (i) the appellant's unexplained absence from

the village immediately after the child went missing; (ii) his failure to join

the search operations, though his brothers participated; (iii) recovery of the

body from the direction towards which he was seen proceeding with the

child; and (iv) medical evidence consistent with homicidal death within the

relevant time frame. The appellant's plea of false implication due to land

dispute remains a bald assertion unsupported by any defence evidence nor

has he been able to extract any such relevant material from the cross-

examination of material witnesses.

17. The fact that the appellant allegedly offered monetary assistance to

the father of the deceased during the search instead of expressing genuine

concern, is a conduct that may be taken into account under Section 8 of the

Evidence Act. More significantly, his whereabouts from 04.07.2013 till his

arrest on 15.07.2013 remained unexplained. The fact as to where he was

during this crucial period was especially within his knowledge. In such

circumstances, the trial Court rightly invoked Section 106 of the Evidence

2026:JKLHC-JMU:577-DB

Act. While Section 106 of the Act does not relieve the prosecution of its

primary burden, it permits the Court to draw an adverse inference where

the accused fails to explain facts peculiarly within his knowledge, once the

prosecution has established foundational facts. The trial Court rightly

observed that sexual assault could not be conclusively proved due to

decomposition of genital organs. However, failure to establish sexual

assault does not detract from the charge of murder. The essential

requirement was to prove that the death was homicidal and that the

appellant was responsible. The circumstances on record satisfy that

requirement beyond reasonable doubt.

18. Thus, the prosecution has successfully proved the following

incriminating circumstances:-

1. The deceased was last seen in the company of the appellant on 03.07.2013 in the evening hours.

2. The appellant failed to satisfactorily explain his conduct and absence immediately thereafter.

3. The dead body was recovered from an isolated area consistent with the direction in which the appellant was seen proceeding with deceased.

4. The medical evidence establishes homicidal death within a time frame matching the disappearance.

19. During the course of hearing, counsel for the appellant had placed

reliance on Criminal Appeal No. 2973 of 2023 titled Manojbhai

Jethabhai Parmar (Rohit) versus State of Gujarat and AIR 2002 SC

3164 with the argument that the prosecution case had missing links which

it had not been able to establish before the trial Court, so merely on the

2026:JKLHC-JMU:577-DB

strength of circumstance of last seen together, the appellant could not have

been convicted. We have examined both the authorities, on which reliance

is placed and find both operate in different circumstances. The delay in

examination of PW-Mohd. Sharif has been successfully explained by the

prosecution and at the cost of repetition, we have already discussed this

aspect and do not find to reiterate it again. Though it is laid in AIR 2002

SC 3164 (supra) that if the explanation offered for the delay in

examination is plausible and acceptable, the Court accepts the same as

plausible. There is no reason to interfere with the conclusion. In that case

also, the Hon'ble Apex Court had found that if there is any delay in

examination of particular witness, it cannot be taken as a routine that the

prosecution version becomes suspect. It all depends upon facts and

circumstances of the particular case and cannot be used as a thumb rule to

dislodge the prosecution. In fact, the reliance placed on AIR 2002 SC 3164

goes against the arguments of counsel for the appellant.

20. When these circumstances are cumulatively assessed in light of the

principles laid down in Sharad Birdhichand Sarda (supra) and subsequent

authorities, they form a chain so complete that it leaves no reasonable

hypothesis consistent with innocence. The defence suggestions remain

speculative and unsupported by evidence. The lapses in investigation,

though regrettable, do not create a dent in the otherwise cogent and

consistent prosecution case.

21. Accordingly, the theory of last seen together, reinforced by conduct

evidence, recovery, medical opinion, and failure of the appellant to explain

incriminating circumstances within his special knowledge, stands proved

2026:JKLHC-JMU:577-DB

beyond reasonable doubt, satisfying the stringent tests governing

conviction based on circumstantial evidence.

22. The question that remains is whether the sentence of death awarded

by the trial Court should be confirmed. The governing principle is that

death penalty is to be imposed only in the "rarest of rare" cases, when the

alternative option of life imprisonment is unquestionably foreclosed. While

the murder of a girl child is undoubtedly a grave and heinous crime and

constitutes a significant aggravating circumstance, sentencing requires a

balanced consideration of both aggravating and mitigating factors.

23. In the present case, the conviction rests entirely on circumstantial

evidence. There is no direct eyewitness account of the occurrence. The

medical evidence, though establishing homicidal death, does not disclose

extraordinary brutality beyond the act of strangulation itself. Sexual assault

was not proved. There is no material to show that the appellant is a habitual

offender or that he poses a continuing threat to society. The record does not

indicate prior criminal antecedents.

24. While the offence is undoubtedly serious and deserving of severe

punishment, it cannot be said that the case falls within that narrow category

where life imprisonment would be wholly inadequate and the alternative

option foreclosed. The ends of justice would be served by imposing

imprisonment for life.

25. Accordingly, while the conviction of the appellant under Sections

302 and 363 RPC is maintained, the sentence of death awarded by the trial

Court, is commuted to imprisonment for life. The appellant shall undergo

imprisonment for life for the offence under Section 302 RPC, along with

2026:JKLHC-JMU:577-DB

the sentence awarded for the offence under Section 363 RPC, as directed

by the trial Court. The reference for confirmation of death sentence is

answered in the negative to the extent indicated above. The appeal is partly

allowed to the extent of modification of sentence. Record of the trial Court

be sent back alongwith copy of this judgment with direction to the trial

Court for further compliance.

                       (SANJAY PARIHAR)                (SANJEEV KUMAR)
                                Judge                        Judge
JAMMU
RAM MURTI
26.02.2026
                            Whether the order is speaking?:     Yes
                            Whether the order is reportable?:   Yes
 

 
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