Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Karnataka, vs Umesh S/O Shivayya Swamy,
2021 Latest Caselaw 1603 Kant

Citation : 2021 Latest Caselaw 1603 Kant
Judgement Date : 24 February, 2021

Karnataka High Court
State Of Karnataka, vs Umesh S/O Shivayya Swamy, on 24 February, 2021
Author: Sreenivas Harish P.N.Desai
            IN THE HIGH COURT OF KARNATAKA
                    DHARWAD BENCH

       DATED THIS THE 24 T H DAY OF FEBRUARY, 2021

                         PRESENT

     THE HON'BLE MR.JUSTICE SREENIVAS HARISH KUMAR

                          AND

           THE HON'BLE MR.JUSTICE P.N.DESAI

          CRIMINAL APPEAL No.100130/2016
        C/W CRIMINAL APPEAL No.100139/2016
        AND CRIMINAL APPEALNo.100233/2016

IN CRL.A.No.100130/2016

BETWEEN:

1.    MARUTHI S/O KAMBAYYA,
      AGE: 35 YEARS.

2.    THIMMAPPA S/O KAMBAYYA,
      AGE: 30 YEARS.

3.    CHAGE BASAPPA S/O MAREPPA,
      AGE: 45 YEARS.

4.    GURIKE DODDA BASAPPA,
      S/O YENKAPPA,
      AGE: 45 YEARS.

5.    VEERANNA S/O KAMBAYYA,
      AGE: 42 YEARS.

6.    YUVARAJ S/O GURIKERI DODDA BASAPPA,
      AGE: 20 YEARS.

7.    GURIKERI SHARAN,
      S/O DEVANNA,
      AGE: 30 YEARS.
                            :2:


      ALL ARE R/O ELUBENCHI VILLAGE,
      DIST: BALLARI.
                                        ...APPELLANTS
(BY SRI S.S.KOTI, ADVOCATE FOR
 SRI SRINAND A.PACHHAPURE, ADVOCATE)

AND

STATE BY:
THE CIRCLE INSPECTOR OF POLICE,
KUDITHINI POLICE STATION,
KURUGODU CIRCLE, BALLARI DISTRICT,
REP. BY STATE PUBLIC PROSECUTOR,
HIGH COURT OF KARNATAKA, DHARWAD.
                                        ...RESPONDENT
(BY SRI L.S.SULLAD, SPECIAL PUBLIC PROSECUTOR)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION
374(2) OF CR.P.C., SEEKING TO SET ASIDE THE IMPUGNED
JUDGMENT OF CONVICTION AND ORDER OF SENTENCE
DATED 28/03/2016 AND 29/03/2016 RESPECTIVELY, PASSED
IN S.C.NO.131/2009 BY THE I ADDL. DISTRICT AND
SESSIONS JUDGE, BALLARI, BY ALLOWING THIS APPEAL,
CONSEQUENTLY ACQUIT THE APPELLANTS OF THE CHARGES
LEVELLED UNDER SECTIONS 143, 147, 148, 302, 120B READ
WITH SECTION 149 OF IPC.

IN CRL.A.No.100139/2016

BETWEEN:

PARVATAMMA,
W/O VEERUPANGOUDA,
AGED ABOUT 41 YEARS,
OCC: HOUSEHOLD WORK,
R/AT: ELUBENCHI VILLAGE,
TQ. AND DIST: BALLARI.
                                         ...APPELLANT
(BY SRI ARAVIND D.KULKARNI, ADVOCATE)
                           :3:


AND

1.    MARUTHI S/O KAMBAYYA
      AGED ABOUT: 41 YEARS.

2.    THIMMAPPA S/O KAMBAYYA,
      AGED ABOUT: 36 YEARS.

3.    CHAGE BASAPPA S/O MAREPPA,
      AGED ABOUT: 51 YEARS.

4.    GURIKE DODDA BASAPPA,
      S/O YENKAPPA,
      AGED ABOUT: 51 YEARS.

5.    VEERANNA S/O KAMBAYYA,
      AGED ABOUT: 48 YEARS.

6.    YUVARAJ,
      S/O GURIKERI DODDA BASAPPA,
      AGED ABOUT: 26 YEARS.

7.    GURIKERI SHARAN,
      S/O DEVANNA,
      AGED ABOUT: 36 YEARS.

8.    UMESH S/O DEVANNA,
      AGED ABOUT: 41 YEARS.

9.    MALLANAGOUDA,
      S/O PORANAGOUDA,
      AGED ABOUT: 41 YEARS.

      RESPONDENTS 1 TO 9 ARE
      R/O: ELUBENCHI VILLAGE,
      TQ: DIST: BALLARI.

10.   THE STATE OF KARNATAKA,
      BY CIRCLE INSPECTOR OF POLICE,
      KUDITHINI POLICE STATION,
      KURUGODU CIRCLE,
      REP.BY STATE PUBLIC PROSECUTOR,
                           :4:


      ADVOCATE GENERAL'S OFFICE,
      HIGH COURT PREMISES, DHARWAD.
                                       ...RESPONDENTS
(BY SRI S.S.KOTI, ADVOCATE FOR
 SRI SRINAND A.PACHHAPURE, ADV.FOR R1 TO 7 & R9;
 SRI A.G.WAJAPE, ADVOCATE FOR R8;
 SRI L.S.SULLAD, SPECIAL PUBLIC PROSECUTOR FOR R10)

     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 372
OF CR.P.C., PRAYING TO SET ASIDE THE JUDGMENT AND
ORDER OF ACQUITTAL OF ACCUSED NO.8 AND 9 PASSED BY
THE COURT OF THE I ADDL. DISTRICT & SESSIONS JUDGE,
BALLARI,  IN  SESSIONS   CASE   NO.  131/2009  DATED
28/03/2016, CONSEQUENTLY ALLOW THIS CRIMINAL APPEAL
AND CONVICT ACCUSED NO.8 AND 9 i.e., RESPONDENT
NOS.8 AND 9 HEREIN FOR THE OFFENCE PUNISHABLE UNDER
SECTIONS 143, 147, 148, 302, 120B R/W SECTION 149 OF
IPC.

IN CRL.A.No.100233/2016

BETWEEN:

STATE OF KARNATAKA,
REPRESENTED BY THE
CIRCLE POLICE INSPECTOR,
KUDITHINI POLICE INSPECTOR,
KURUGODU CIRCLE, BALLARI DISTRICT,
THROUGH THE ADDL.STATE PUBLIC PROSECUTOR,
ADVOCATE GENERAL OFFICE,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH.
                                         ...APPELLANT
(BY SRI L.S.SULLAD, SPECIAL PUBLIC PROSECUTOR)

AND

1.    UMESH S/O SHIVAYYA SWAMY,
      AGE: 42 YEARS.
                                 :5:


2.     MALLANAGOUD,
       S/O PORANAGOUDA,
       AGE: 42 YEARS.

       BOTH ARE R/O: ELUBENCHI VILLAGE,
       TALUK AND DISTRICT: BALLARI.
                                                     ...RESPONDENTS
(BY SRI A.G.WAJAPE, ADVOCATE FOR R1;
 SRI SRINAND A.PACHHAPURE, ADVOCATE FOR R2)

       THIS CRIMINAL APPEAL IS FILED UNDER SECTION 378
(1) & (3) OF CR.P.C., PRAYING TO GRANT SPECIAL LEAVE TO
APPEAL AGAINST THE JUDGMENT AND ORDER OF ACQUITTAL
DATED 28.03.2016 PASSED BY THE LEARNED I ADDITIONAL
DISTRICT AND SESSIONS JUDGE, BALLARI IN SESSIONS
CASE     NO.131    OF    2009        SO   FAR   IT    RELATES   TO
RESPONDENTS/ACCUSED NOS.8 AND 9 AND SET ASIDE THE
JUDGMENT AND ORDER OF ACQUITTAL DATED 28.03.2016
PASSED    BY THE    LEARNED      I   ADDITIONAL DISTRICT AND
SESSIONS AND SPECIAL JUDGE, BALLARI IN SESSIONS CASE
NO.131     OF     2009   SO      FAR      AS    IT    RELATES   TO
RESPONDENTS/ACCUSED NOS.8 AND 9 AND CONVICT THE
RESPONDENTS/ACCUSED NOS. 8 AND 9 FOR THE OFFENCES
PUNISHABLE UNDER SECTIONS 143, 147, 148, 302, 120B
READ WITH 149 OF IPC.


       THESE APPEALS HAVING BEEN HEARD AND RESERVED
ON   09.02.2021    COMING       ON    FOR   'PRONOUNCEMENT      OF
JUDGMENT' THIS      DAY, SREENIVAS HARISH KUMAR J.,
DELIVERED THE FOLLOWING:
                                    :6:


                              JUDGMENT

These appeals are directed against judgment of the I

Addl. Sessions Court, Ballari, in S.C.No.131/2009.

Accused 1 to 7 are the appellants in Criminal Appeal

No.100130/2016, they have been convicted and sentenced

for the offences punishable under Sections 143, 147, 148,

302, 120-B r/w 149 IPC; the major punishment being

imprisonment for life and fine of Rs.1,00,000/- each, for

each of the offences under Section 302 and Section 120B

of the IPC.

2. Accused No.1 to 7 have preferred Criminal

Appeal No.100130/2016 challenging their conviction for

the offences noted above. The State and PW5 have

preferred Criminal Appeals No.100233/2016 and

100139/2016 under Section 378 of Cr.P.C. and 372

Cr.P.C. respectively questioning the correctness of

acquittal of accused No.8 and 9.

3. The name of the deceased is Virupanagowda.

PW1 is his father and PW5 is his wife. The prosecution

case in brief is that on 19.03.2009, when the deceased

and his wife PW5 went for a morning walk at 5.45 a.m.,

all the accused caused his death in the presence of PW5.

The place of occurrence was near Maremma Temple,

Elubenchi village. PW1 made a report of this incident to

the Police as per Ex.P.1 against seven named accused 1 to

7 and the investigation that followed Ex.P.1 disclosed

conspiracy and ultimately totally nine accused came to be

charge sheeted.

4. The prosecution sought to prove its case by

examining 26 witnesses, and producing 42 documents and

18 material objects. The defence elicited contradictions as

per Exs.D1 to D6 during cross-examination of some of the

prosecution witnesses. Perusal of the entire evidence

shows that the prosecution has based its case mainly on

the testimonies of PW1, PW5, PW6, PW7, among whom

PW5 is an eyewitness. PW19 is the doctor who conducted

postmortem examination. Ex.P31 is the postmortem

report. His opinion about the death is that, it was due to

shock and hemorrhage as a result of the following ante

mortem external injuries that he noticed before dissecting

the body.

1. Chop injuries measuring 11 cm x 5cm x mandible deep present over right side of the chin and lower part of face, underlying mandible is cleanly cut into pieces with extravasation of blood.

2. Chop inj ury measuring 8 cm x 2 cm x muscle deep present over front and right side of neck 1 cm below the injury No.1.

3. Chop injury measuring 9 cm x 3 cm x cervical bone deep present over front 2 sides of middle of neck, underlying the cheek and esophagus, muscles, vessels, nerves are cleanly cut with fracture dislocated of C2-C3 cervical vertebra, underlying spinal cord lacerated.

4. Chop injury measuring 6 cm x 1 cm x bone deep present over right temporal region.

5. Chop inj ury measuring 7 cm x 1 cm x bone deep present over left side back of head.

6. Avulsed laceration measuring 6 cm x 4 cm x bone deep present over back of left ear with laceration of left ear pinna.

7. Chop injury measuring 8 cm x 1 cm x bone deep present over right side back of head.

8. Chop injury measuring 7 cm x 1 cm x bone deep present over root of left shoulder with beveling of lower margin for a length of 4 cm.

9. Grazed abrasion measuring 22 cm x 20 cm present over middle of back of lower part of chest and abdomen.

10. Abrasion measuring 10 cm x 1 cm present over lower part of back of left thigh region.

11. Chop inj ury measuring 7 cm x 1 cm x muscle deep present over back of lower part of left elbow.

12. Chop inj ury measuring 6 cm x 1 cm x muscle deep present over lower part inner side of left arm.

13. Chop injury measuring 10 cm x 3 cm x bone deep present over middle of front of upper part of chest with abrasion over right side.

14. Abrasion measuring 9 cm x 4 cm present over upper part front of chest.

15. Abrasion measuring 4 cm x 3 cm present over back of upper part of right forearm.

He has deposed that on dissection, he noticed that

the underlying spinal card was lacerated. This internal

injury corresponded to external injury No.3. On

21.07.2009, the investigating officer showed him two

sickles for obtaining his opinion whether the external

injuries found on the dead body could occur if those

weapons had been used for committing the offence. He

gave opinion as per Ex.P32 about the possibilities of

occurrence of the injuries that he noticed if those

weapons had been used. The weapons that were shown to

PW19 has relevancy and the same will be referred to while

discussing the evidence of the investigating officer about

seizure of weapons.

5. The judgment of the trial court shows nothing

but extraction of the depositions of the witnesses, actual

assessment of the evidence is not forthcoming. The final

conclusion is found in Para-71 of the judgment. Learned

trial judge has observed in this paragraph, "On careful

perusal of the evidence led by the prosecution and upon

hearing the arguments of the learned P.P. for the State

and the learned counsel for the accused, it becomes clear

that there is sufficient material against accused No.1 to 7.

There is evidence of PW1 to 5 to show that accused Nos.1

to 7 have committed offences charged against them.

There is no material to show about the involvement of

accused 8 and 9 in the commission of the offence."

Further there is a reference to the judgment of the

Supreme Court and one conclusion with regard to

evidence given by PW5 that immediately after assault on

her husband, she felt giddiness and sat in the temple and

that if she was not present at the spot, she would not

have been in a position to state the details of the act of

the each accused. Therefore firstly we see that there is no

proper appreciation of evidence and an opinion that PW5

was an eyewitness because she could give details of the

overt-act of each accused.

6. We have heard the learned counsel for accused

No.1 to 7, Sri S.S.Koti, Sri L.S.Sullad, the Special Public

Prosecutor and Sri Aravind D.Kulkarni, who has appeared

for the appellant in Criminal Appeal No.100139/2016.

7. Before appreciating the evidence of the prime

witnesses, it may be necessary to delve on two points of

arguments of Sri S.S.Koti with regard to registration of

FIR and the inquest. His argument was that PW25, the PSI

of Kudithini Police Station received information about

homicidal death of Virupanagouda near Maremma Temple,

Elubenchi village and immediately he came to the spot.

Soon after receiving the information about a cognizable

offence, he did not register FIR or make an entry in the

station house diary. After seeing the dead body, he

shifted it to VIMS Hospital, Ballari and then visited the

house of PW1. He received report of the incident from

PW1, the father of the deceased, then went to police

station and registered FIR. That means the investigation

commenced before registration of FIR, hence Ex.P1 is hit

by Section 162 of Cr.P.C. In support of this point of

argument, he placed reliance on judgment of the Supreme

Court in the case of State of A.P. V/s Punati Ramulu

and others (AIR 1993 SC 2644). Sri L.S.Sullad met this

argument of Sri S.S.Koti by arguing that though PW25

received the information about the incident while he was

in the police station, he wanted confirmation of the

information that received and therefore came to spot.

Shifting of the dead body to Ballari Hospital was after

receiving the complaint and therefore Ex.P1 is not hit by

Section 162 of Cr.P.C.

8. In the case of Punati Ramulu (supra), the

circumstances are that the Circle Inspector of Police,

having received information of the incident from a police

constable, went to village where the incident had taken

place and started the investigation. He admitted in the

evidence that he did not make entry of the information

that he received in the daily diary or in the general diary.

PW1 came to village from the police station with a written

complaint and PW22 received it and then registered FIR at

12.30 in the noon. In that circumstance, it was held that

the complaint made by PW1 was during investigation and

thus hit by Section 162 of Cr.P.C. We don't find such a

circumstance herein this case. In this context, we find it

useful to place reliance on judgment of the Supreme Court

cited by Sri L.S.Sullad. In Sri Sambhu Das @ Bijoy Das

and another V/s State of Assam (Criminal Appeal

No.342 of 2007), it is held:

22) In State of U.P. vs. Bhagwant Kishore, (AIR 1964 SC 221), this court stated that "Though ordinarily investigation is undertaken on information received by a police officer, the receipt of information is not a condition precedent for investigation."

23) The principles now well settled are that when information regarding a cognizable offence is furnished to the police that information will be regarded as the FIR and all enquiries held by the

police subsequent thereto would be treated as investigation, even though the formal registration of the FIR takes place only later.

          24)     Assuming that some report was made
     on   telephone    and     that        was    the   real   First

Information Report, this by itself would not affect the appreciation of evidence made by the learned Sessions Judge and the conclusions of fact drawn by him. The FIR under Section 154 Cr.P.C. is not a substantive piece of evidence. I ts only use is to contradict or corroborate the maker thereof. Therefore, we see no merit in the submission made by learned counsel for the appellants.

9. On this point, it is to be stated that registration

of FIR at the earliest point of time rules out manipulations

and embellishments. Delay gives room for doubting the

contents of FIR. PW25 could have made an entry of the

information that he received while he was in police station

before visiting the spot. If he wanted to confirm the truth

in the information that he received and therefore visited

the spot without making an entry in the station house

diary, it cannot be said that it was a serious procedural

infraction. In this context, reliance may be placed on two

judgments of the Supreme Court cited by Sri Aravind

D.Kulkarni. In the case of Sidhartha Vashisht alias

Manu Sharma V/s State of Delhi, (2010) 6 SCC 1, it is

held as below:

303. (3) The phone calls made immediately after an incident to the police constitutes an FIR only when they are not vague and cryptic. Calls purely for the reason of getting the police to the scene of crime do not necessarily constitute the FIR. In the present case, the phone calls were vague and therefore could not be registered as the FIR. The FIR was properly lodged as per the statement of Shyan Munshi, PW2.

Same view has been taken in Surajit Sarkar V/s State

of West Bengal, AIR 2013 SC 807.

10. In this case what we find is there was no

inordinate delay in receiving the report as per Ex.P1 from

PW1 and registration of FIR. When he visited the spot, he

saw the dead body, came to village and met PW1. He

received the report from PW1 at 7.45 a.m. and returned

to police station at 8.30 a.m. and registered FIR. The

incident is said to have taken place at about 6.00 a.m. We

do not find delay in registration of FIR. But whether first

information given by PW1 is trustworthy or not is

altogether a different aspect, and it requires

consideration.

11. Sri S.S.Koti argued that the inquest should have

been conducted at the spot, instead PW25 made

arrangement for shifting the dead body to Ballari Hospital.

The body was kept in the freezer of the mortuary of the

hospital to keep the injuries afresh till inquest was

conducted. This shows unnecessary interest shown by the

police. He further argued that the inquest as per Ex.P18

was vitiated because it was conducted by a police officer-

PW22 who had no authority to conduct it. Sri L.S.Sullad

and Sri Aravind D.Kulkarni argued that inquest is not a

substantial piece of evidence. PW25 was not questioned in

the cross-examination as to why he took a decision to

shift the dead body to the hospital. The evidence of PW22

clearly shows that he conducted inquest as per oral

instructions of the Superintendent of Police. To garner

support for their argument that inquest is just a formality

during investigation, they have placed reliance some

authorities. In the case of Sambhu Das (supra), it is held

in para 17:

" .....................This Court, in the case of Podda Narayana Vs. State of Andhra Pradesh (AIR 1975 SC 1252), has indicated that the proceedings under Section 174 Cr.P.C. have limited scope. The object of the proceedings is merely to ascertain whether a person has died in suspicious circumstances or an unnatural death and if so, what is the apparent cause of the death. The question regarding details as to how the deceased was assaulted or who assaulted him or under what circumstances, he was assaulted is foreign to the ambit and scope proceeding under Section 174. Neither in practice nor in law was it necessary for the Police to mention these details in the Inquest Report. I n George Vs. State of Kerala AIR 1998 SC 1376, it has been held that the Investigating Office is not oblig ed to investigate, at the stage of Inquest, or to ascertain as to who were the assailants. In Suresh Rai Vs. State of Bihar AIR 2000 SC 2207, it has been held that under Section 174 read with Section 178 of Cr.P.C., Inquest Report is prepared by the Investigating Officer to find out prima facie the nature of injuries and the possible weapon used in causing those injuries as also possible cause of death."

12. In Harijan Jivrajbhai Badhabhai V/s State of

Gujarat (2017) 1 Crimes 214 (SC), it is held in para

12:

".....................The Investigating Officer had initially requested the Presiding Officer to lodge a complaint. Upon his refusal, the Investigating Officer then had to make enquiries and record the complaint of PW30 Bhanj i. In the meantime, if inquest was undertaken and the body was sent for postmortem, we do not see any infraction which should entail discarding of the entire case of prosecution."

13. From the above decisions of the Supreme Court,

it may be held that shifting of the dead body to Ballari

Hospital without conducting the inquest at the spot may

not be considered significantly. If according to the

defence, non-conduction of inquest at the spot materially

affected the prosecution case, the concerned police officer

should have been questioned and he would have

answered. They are not questioned. Ex.P18 shows that the

inquest was actually held in between 10.30 a.m. to 12.00

noon, that means after registration of FIR. The argument

of Sri S.S.Koti, for these reasons, cannot be accepted.

Despite these observations regarding FIR and the inquest,

we point out certain other aspects which we think to be

very material and we deal with them little later after

assessing the evidence of prime witnesses.

14. The entire case rests on the sole testimony of

PW5-Parvatemma, the wife of the deceased. Sri S.S.Koti

argued that she was not an eyewitness, PW1-her father-

in-law and the investigating officer planted her to be an

eyewitness. His argument was that no woman in the

village would accompany her husband in the village side

for a morning walk, that if she was really present at the

spot when her husband was sacked to death, her natural

conduct would have been something different; she would

have cried loudly for help; she would not have sat at a

distance in front of the temple like an angel. The dead

body was at a distance of nearly 40 to 50 feet from the

place where she was found to be sitting. Being a wife her

natural conduct was to sit near the dead body weeping.

Her evidence discloses that she even did not go and see

whether her husband was still alive or not. She would

come to conclusion that her husband might have died, this

is not expected of a wife in the context of Indian society.

Very soon after the incident, PW6 came on his bicycle in

search of his missing she-buffalo; he did not see PW5 at

that place. PW25 also came to that place and he too did

not see her. All these circumstances clearly indicate that

she was not present. She might have refuted all the

suggestions given in her cross-examination and she

appears to have not been discredited, but if her evidence

is subjected to scrutiny having regard to the answers

given by PW1, PW6, PW7 and PW25, it is not impossible to

draw an inference that she was not only planted, but

tutored and therefore her evidence requires to be

discarded. He further argued that on 19.03.2009, she was

very much present in the village when the investigating

officer came there for the purpose of holding panchanama

and he admitted that PW5 was very much present.

According to him, PW5 showed the place of incident and

her signature is also there on the spot panchanama-

Ex.P16. If really PW5 was present at the time of drawing

spot panchanama, nothing prevented the investigating

officer from taking her statement under Section 161

Cr.P.C. on that day itself, rather her statement was

recorded on 20.03.2009 and further statement on

21.03.2009. This delay, though one day, cannot be

ignored because of two possibilities, one that she might

not be an eyewitness and second that she might not have

shown the spot. This implies manipulation and therefore

the testimony of PW5 needs to be discarded.

15. Sri L.S.Sullad and Sri Aravind D.Kulkarni argued

that PW5 was neither a planted nor a tutored witness. Her

sole testimony is trustworthy. If she sat in front of the

temple after seeing her husband being killed, it cannot be

said that her conduct was unnatural. She has given

explanation that she fainted seeing the assault on her

husband. When suitable explanation is forthcoming, the

sole testimony cannot be discarded. They submitted that

there was no delay in recording the statement of PW5.

One delay is no delay at all, if the testimony of sole

witness is trustworthy, delay in recording the statement

cannot be given too much of importance.

16. Sri S.S.Koti, Sri L.S.Sullad and Sri Aravind

D.Kulkarni have relied upon umpteen case law in support

of their arguments. In Jagadish V/s State of Haryana

(AIR 2019 SC 3696), the Supreme Court, taking note of

the circumstance that there was unexplained delay of six

hours in lodging FIR and the pre existing enmity between

the parties, held that evidence of sole eyewitness was

doubtful. In Ram Chander and others V/s State of

Haryana, (2017) 2 SCC 321, the Supreme Court found

that the testimony of eyewitness was natural, credible and

consistent and that her testimony was corroborated by

other prosecution witnesses on all material points and

therefore confirmed the conviction. In Mahesh and

another V/s State of Madhya Pradesh, (2011) 9 SCC

626, what is held is that a proper and appropriate

explanation has been given for the delay in recording a

statement of witness under Section 161 Cr.P.C., delay will

not demolish or vitiate prosecution case. It is also held in

the same judgment that it is not the quantity, but the

quality that matters. The co-ordinate bench of this court

in the case of Venkatesha alias Poori and others V/s

State of Karnataka, 2016 (1) KCCR 34, has held that

there is no statutory rule that conviction cannot be made

on the testimony of a sole eyewitness and that the courts

can accept such evidence though uncorroborated. In the

same judgment it is also observed that the evidence of a

witness to a murder cannot be discarded merely on the

ground that the witness did not react in a particular

manner.

17. While appreciating evidence in criminal cases,

there cannot be a straight jacket formula, evidence must

be appreciated from the perception of a prudent common

man. How a prudent common man behaves in the normal

set of circumstances is the guiding factor and if a question

is put whether there is any rule for appreciating the

evidence, the answer is no rule. If testimony of a sole

eyewitness is believable in one case, it may not be found

believable in another case. If delay does not matter in one

case, the same matters in another case. Therefore every

case is distinct and different. There cannot be a particular

yardstick. We find it apt to refer to here an observation

made by Justice V.R.Krishnaiyer in the case of Inder

Singh and another V/s the State (Delhi

Administration), 1978 SCR (3) 393. His Lordship has

observed:

"If a case is proved too perfectly, it is argued that it is artificial; if a case has some flaws, inevitable because human beings are prone to err, it is argued that it is, too imperfect."

18. In the case on hand, PW1, PW5, PW6 and PW7

are the prime witnesses, though PW25 is a police officer

who registered FIR, his evidence becomes relevant to

appreciate evidence of PW5 to some extent. PW1 is not an

eyewitness, it was PW6 who informed PW1 about the

death of his son near Maremma Temple. What PW1 has

stated is that on 19.03.2009, his son and daughter-in-law

left their house at 5.30 a.m. for a morning walk and at

6.00 a.m. Hosagerappa i.e. PW6 came to his house and

told him that his son Virupanagouda was found dead near

Maremma Temple. Immediately he went to that place with

Hosagerappa, Ramanjini, Sharanappa and Nagappa. He

saw the blood on the road, and in a ditch aside the road,

he saw the dead body of his son. There were multiple

injuries on the dead body. His daughter-in-law was sitting

in front of Maremma Temple. When he asked her as to

what happened, she told him that her husband stopped

the motorcycle and when he was pulling its stand to park

it on the road, accused No.1-Maruti, accused No.2-

Timmappa, accused No.3-Basappa, accused No.4-

Doddabasappa, accused No.5-Veeranna, accused No.6-

Yuvaraja and accused No.7-Sharana came and sprinkled

the chilly powder on him. When her husband tried to

escape, they all chased him, inflicted injuries with

machchu and then threw the dead body into the ditch. She

also said that she felt like going unconscious and

therefore sat in front of the temple. The motive that PW1

revealed for killing his son was that he (deceased) was

elected as the president of the gram panchayath with the

support of Congress party, that the accused belonged to

the BJP party; that his son, while resolving a land dispute

between one Manjugouda and the first accused-Maruti,

gave a decision in favour of Manjugouda; and that in

another panchayath relating to water dispute between

Kotwal farmers and the first accused, his son had decided

the matter in favour of Kotwal farmers. For these three

reasons, the accused nurtured enmity against his son.

19. PW1 has stated about giving a report to the

police as per Ex.P1 which was written by PW13-

Tammannagouda. The answers elicited from him in the

cross-examination will be referred to little later.

20. PW6 has stated in examination-in-chief that on

19.03.2009, at 6.00 a.m. he came near Maremma Temple

on his bicycle in search of his missing she-buffalo. He saw

bloodstains on the road. When he looked aside, he saw

the dead body of Virupanagouda and then came to the

village, met PW1 and told him about what he had seen.

Thereafter he again came to near Maremma Temple with

PW1, Nagappa, Sharanappa, Swamy and Ramanjini. Then

he saw PW5-Parvatemma sitting in front of the temple.

Further he has stated that PW1 asked PW5, and that she

revealed everything at that time.

21. PW7-Sharana's evidence in chief examination is

that on 19.03.2009 at 6.00 a.m. he was having tea in

Patrappa's hotel with Nagappa, Ramanjani and

Honnurswamy, that ten minutes later he heard some

commotion in the house of PW1, that they all went there

and saw PW6 telling PW1 about Virupanagouda having

been killed near Maremma Temple. He has stated that

they all came to that place and saw the dead body. He

also saw PW5-Parvatemma sitting in front of temple and

about PW1 asking her as to what happened. He too heard

what PW5 told at that time as to how her husband was

killed.

22. PW5 in her examination-in-chief has stated that

at 5.45 a.m. on 19.03.2009 she and her husband went up

to Maremma Temple on a motorcycle, that her husband

stopped the motorcycle and pulled its stand, that when

they were about to leave that place, accused 1 to 7 came

there from behind the temple and threw chilly powder on

her husband. When her husband tried to escape and run

towards the village, the accused chased him, and then

accused No.1-Maruti and accused No.2-Timmappa

assaulted him with machchus on his head, chin, ear, hand

and chest; in all they gave 15 to 16 blows. Afterwards the

other accused 3 to 7 pulled the body towards a roadside

ditch. By the time she went there, they all ran away with

machchus towards the canal. She has stated that seeing

this incident, she felt giddiness and sat in front of the

temple. Some time later, her father-in-law, Sharana,

Nagappa, Ramanjani, Honnurswamy, Hosagerappa came to

that place. When her father-in-law asked, she revealed

the entire incident to him. She too has given the same

motive as her father-in-law has given.

23. PW25-Jagadish N. was the Sub-Inspector of

Police at the Kudithini Police Station. What he has stated

in examination-in-chief is that on 19.03.2009, he received

information about the killing of Virupanagouda and

immediately he came to the spot. Thereafter he went to

the house of PW1, received the written complaint as per

Ex.P1, returned to the police station and registered FIR as

per Ex.P37. At this juncture itself reference may be made

to Ex.P16-spot panchanama. PW2 has stated that PW5

showed the place of incident to the investigating officer,

that he was present when this panchanama was drawn in

between 11.00 a.m. and 1.00 p.m., and that he signed the

panchanama as a witness. PW26 the investigating officer

has given evidence about drawing of spot panchanama at

the place shown to him by PW5.

24. The oral evidence as referred to above shows

that PW5 is an eyewitness. Her presence at the spot has

been doubted because, as argued by Sri S.S.Koti, when

PW6 went to that place very soon after the incident, he

did not see her. Even PW25 also did not see her.

Therefore, the question that arises is whether PW5 was

really an eyewitness. To draw inferences, it is necessary

to refer to the cross-examination of the above witnesses.

25. Sri S.S.Koti argued that the evidence of PW1,

PW6 and PW7 as regards what they came to know from

PW5 was hearsay. But Sri L.S.Sullad submitted that their

evidence assumes relevancy in accordance with Section 6

of the Indian Evidence Act, they are not hearsay

witnesses, rather they speak about things that happened

soon after the incident. Sri S.S.Koti replied that Section 6

of the Indian Evidence Act can be applied if presence of

PW5 is proved. We find force in the argument of Sri

S.S.Koti on this point.

26. PW5 has been thoroughly cross-examined and of

course she appears to have not been discredited. Yet her

presence at the spot at the time of occurrence can be

doubted. As consistently spoken by PW1, PW6 and PW7,

she was found sitting in front of the temple. The spot

sketch drawn by the Assistant Engineer (PW14) shows

that the temple is at some distance from the place where

the actual assault took place and the place where the

dead body was found. In the spot panchanama Ex.P16, it

is clearly mentioned that the width of the road is 12 ft.,

that there are small canals on both the sides of the road;

that from that place (meaning thereby the place of

incident), Maremma Temple is at distance of 50 ft, and

that the dead body was found in a canal towards the

eastern side at a distance of 7 ft from the place of

incident. But why she went and sat in front of the temple

is the question. Natural conduct of a wife is to sit by the

side of the dead body. She has clearly admitted in the

cross-examination that she did not go near the dead body

and that she was sitting near the motorcycle (Para-14).

The sketch shows that the motorcycle was parked in the

road and that the temple was at some distance. If she

sunk near the motorcycle becoming unconscious, she

could not have gone near the temple and PW1, PW6 and

PW7 would not have seen her sitting in front of the

temple. She was able to speak when her father-in-law and

other came to that place. Their arrival to that place was

not too late, because as PW1 has stated in his

examination-in-chief itself, PW6 came to his house at 6.00

a.m. and gave the information. Very soon they all went to

that place. Moreover, as stated by her, the entire incident

took place within a few minutes after she and her husband

came near Maremma Temple. She has stated very clearly

in the cross-examination that she got down from the

motorcycle and turned towards the temple to bow to the

God. As she has stated, everyday they were going till

temple on the motorcycle and from there they were

walking in the same road further. That means after

getting down from the motorcycle, she would not have

gone near the temple. If the incident took place in her

front, and became unconscious having seen it, she should

have sunk to the ground at that place itself. If she was

seen sitting in front of the temple, obviously a doubt

arises whether really she had accompanied her husband

for the morning walk. To fortify this view, evidence of

PW6 becomes relevant. Because he was the first person to

come to that place. He did not see her at that time, he

has stated to have seen her when he came to that place

again (i.e. second time) with PW1 and other villagers. To

repeat what he has stated very clearly in the examination-

in-chief is that when he, PW1 and others came near the

temple, they saw PW5 sitting there. In the cross-

examination, he has stated that he became frightened to

see the dead body and in that state itself he went to the

house of PW1 and therefore he did not see anything

except the dead body. This was when he saw the dead

body for the first time. It may be possible, even accepting

his answer to be true, still the doubt about her presence

remains because PW25-the Sub-Inspector who came to

that place within a short span of time also did not see

her. He has clearly admitted in the cross-examination that

if someone comes from village Kudithini, one must pass

through the place of incident to go to the house of PW1,

and that he went to the house of PW1 with four police

staff. That means he did not come alone. If he did not see

PW5, at least one of the police constables should have

seen PW5 if she was really sitting in front of the temple.

PW25 has not been questioned whether he saw PW5 or

not. PW5 might have stated that she returned to the

house at 6.30 a.m. from the place of incident, but it is

elicited from PW1 in the cross-examination that when the

police came to the spot, her daughter-in-law i.e. PW5 was

still sitting in front of the temple. He has also stated that

the Police Sub-Inspector, and the Circle Inspector came to

the spot at 7.00 a.m. along with eight to ten police

constables. Since the police should pass through the place

where the incident had occurred before reaching Elubenchi

village, if none of them could see PW5, a doubt arises

about her presence at the time of incident.

27. The evidence of PW7 is also relevant to draw

inference about the presence of PW5. It is the clear

answer of PW7 in the cross-examination that the police

came to the spot after they all went to that place at 7.00

a.m. and none else was present at that place except

them. He has stated that after arrival of police, it was

PW1 who told them at that place as to how the incident

occurred. His further answer is that when PW1 was giving

the details of incident to them, time was 7.30 a.m.,

Parvatamma-PW5 was not present.

28. These discrepancies in the evidence of the

witnesses about the presence of PW5 at the place of

incident are not trivial, since the prosecution has

projected her to be an eyewitness, unless there is

convincing evidence that she was present at the place

when the incident occurred, her testimony does not

become trustworthy although she appears to have been

not discredited.

29. Another reason for doubting PW5 to be an

eyewitness is, according to PW26, PW5 showed him the

place of incident for drawing spot panchanama as per

Ex.P16 in between 11.00 a.m. and 1.00 p.m. Of course

Ex.P16 contains her signature. Though Sri S.S.Koti argued

that PW5 put her signature on Ex.P16 when she came to

court for giving evidence, his argument cannot be

accepted. However a doubt arises about her presence

because if she was really present at that time and showed

the place of incident to the investigating officer, he could

have recorded her statement as well at that time itself.

But he didn't, the reason for it is not forthcoming; when

he came to the village for the purpose of holding

investigation and came to know that the incident took

place in the presence of PW5, if he had recorded her

statement at the earliest point of time, it would have

inspired confidence to believe the testimony of PW5. At

this juncture, reference may be made to evidence given

by PW11-Sharanabasavanagouda. He has stated that on

19.03.2009 at about 6.20 a.m. he came to know about the

death of Virupanagouda. He wanted to go to Elubenchi

village but came to know that the dead body had already

been brought to VIMS Hospital, Ballari. He went to

hospital at 10.00 a.m. and saw the dead body in the

mortuary. He also speaks about inquest conducted in the

hospital and at that time, one Neelappa, PW4-Yerriswamy,

Manjunathagouda and Agasara Tammanna were present.

The Gandhinagar Police Inspector took his statement. In

the cross-examination it is elicited from him that when

the dead body of Virupanagouda was brought to hospital,

his (Virupanagouda) wife, Parvatamma was also present.

PW11 is a relative of the deceased, not a stranger to the

family. If he had not seen Parvatamma in the hospital, he

would not have stated about her presence. The inquest

panchanama was drawn in the hospital in between 10.30

a.m. and 12 noon. Therefore, if his answer is considered,

the presence of PW5 in between 11.00 a.m. and 1.00 p.m.

at the time of spot panchanama becomes doubtful, and

this could be the reason for not recording her statement

at that time. This leads to two inferences that probably

she might not be an eyewitness and secondly that her

signature might have been obtained on the spot

panchanama when she went to the police station on

20.03.2009. Visiting the police station on 20.03.2009 by

PW1 and PW5 is admitted by them in the cross-

examination. In this view, delay in recording the

statement of PW5 matters very much.

30. The conduct of PW5 assumes importance.

Though it was argued by Sri L.S.Sullad and Sri Aravind

D.Kulkarni, that the behavioral pattern cannot be the

same in all and that it differs from person to person and

that it has been observed so in the judgment of the co-

ordinate bench of this court in the case of Venkatesh

alias Poojari (supra), here it is the conduct of the wife

that is in question. The conduct of a stranger eyewitness

to an incident cannot be equated with conduct of a close

relative of the deceased, if the eyewitness happens to be

the wife of the deceased and if her conduct appears

unusual, it cannot be simply ignored. Here PW5 was not

found sitting by the side of the dead body, she was sitting

in front of the temple. She might have stated that she felt

like going unconscious seeing her husband being sacked.

Of course, fainting or going to shock, may be quite

natural. But PW5 has not stated that she became

unconscious, she has stated she felt like becoming

unconscious. Then, instead of being near the dead body, if

she remained near the temple and if she even did not

show interest to see whether her husband was still

breathing or not, it appears unnatural. If a stranger meets

with an accident on a road, a passer's by conduct quite

naturally is to see whether the person who has suffered

injuries is still breathing or not. Being a wife if she would

come to conclusion without seeing her husband that he

was dead, it is something that cannot be accepted.

Therefore, the unnatural conduct of PW5 also leads to an

inference that she might not be present when her husband

was assaulted to death. For this reason the evidence of

PW1, PW6 and PW7 cannot be brought within the realm of

Section 6 of Indian Evidence Act.

31. PW8 has been examined to establish conspiracy.

According to PW1 and PW5, they came to know about

conspiracy on 21.05.2009. The conspiracy took place in

the flour mill (Zin, as stated by the witnesses). After

coming to know about conspiracy, both PW1 and PW5 gave

their further statements before the police about it and

they have stated so while deposing before the court.

Based on this conspiracy that two more accused 8 and 9

were included in the charge sheet. PW8 has stated in the

examination-in-chief that on 18.03.2009, he had been to

Kudithini and he returned to Elubenchi village with

Tayappa at about 11.00 p.m. in a tempo. They both

alighted from the tempo at Poteppanakatte. When they

were going towards village, they saw all the nine accused

going inside the Zin belonging to one of them i.e. accused

No.3-Chage Basappa. They closed the door. Therefore, he

and Tayappa went near the window of the Zin and peeped

through it to see what was going on inside. They heard all

the accused talking that Virupanagouda was always

coming in their way and he should be finished. At that

time, accused No.1-Maruti and accused No.2-Timmappa

told that they would bring machchu, and accused No.3-

Chage Basappa told that he would bring chilly powder.

Accused No.8-Umesh and accused No.9-Mallanagouda told

that they would be keeping watch at the time others

would attack Virupanagouda. After hearing these words,

PW8 and Tayappa went to their houses. On the next day

morning at 6.00 a.m., they came to know about the death

of Virupanagouda. They went to the place of incident and

saw the dead body. At that time, both he and Tayappa

thought that the accused might have executed their plan.

32. In the cross-examination, it is elicited from him

that his house and Tayappa's house are not situated near

the flour mill or the Zin, and their houses are near to the

old bus stand. There are two bus stands in their village,

one old and another new. The flour mill of Chage Basappa

is not situated near the bus stand, it is at some distance.

They have clearly admitted that in order to go to their

houses, they should pass through the new bus stand and

the old bus stand. They have also stated that all the

vehicles will stop near old bus stand. They were coming

from Kudithini village in order to reach their houses. They

should have got down near the stop which was very near

to their houses. They have stated that they did not

request for a stop near the old bus stand, instead they

went ahead and got down near that Poteppanakatte. There

is no explanation as to for what reason they did not get

down near the old bus stand. Therefore, a doubt arises

obviously whether all the accused had met in the flour mill

of accused No.3. Then if they had heard that accused were

planning to kill Virupanagouda, they could have gone to

his house to alarm him at that time itself. On the next

day, when they went to spot after coming to know about

the death, they could have revealed about the conspiracy

to the police or to PW1. They simply returned to their

houses. He has stated that on 21.03.2009,

Sharanabasayya i.e. PW1 called him to his house and at

that time, he told him about the conspiracy. Both PW1 and

PW5 have stated in the cross-examination that they came

to know about the conspiracy on 21.03.2009. Therefore,

the evidence of PW8 about conspiracy is not believable,

the involvement of PW1 in projecting conspiracy can be

suspected.

33. The trial court has not convicted accused No.8

and 9, holding that there are no materials against them.

According to prosecution, there is involvement of nine

accused, accused No.8 and 9 were part of conspiracy.

Assuming that the evidence of PW5 is believable as an

eyewitness, when PW1 came to the spot, she took the

names of only accused 1 to 7 for the assault on her

husband. According to the evidence of PW8, when he saw

the meeting of all the accused inside the flour mill, he

heard accused 8 and 9 saying that they would keep a

watch at the time when the other accused would attack

Virupanagouda. That means accused 8 and 9 should have

come near Maremma Temple along with other accused. For

the reason that PW5 did not take the names of accused 8

and 9 while narrating the incident to her father-in-law,

the inference is that they had not gone and that they

might not be a part of conspiracy. The evidence of PW8

for this reason also, becomes doubtful.

34. Examined whether the prosecution case stands

independently of the evidence of PW5, the evidence with

regard to recovery of incriminating materials on the basis

of voluntary statements made by accused 1 and 2 is to be

considered. PW26-the investigating officer has stated that

on 23.03.2009, himself and the Sub-Inspector traced

accused No.1, accused No.3, accused No.5, accused No.6

and accused No.7 near Toranagallu Railway Station,

arrested them and brought to police station. He obtained

the voluntary statement of accused No.1 and at that time,

he disclosed the place where he had hidden the machchu

and that he would show the same if he was taken to that

place. Accordingly, accused No.1 took them to a place

near canal and produced the machchu. The time of

recovery was between 7.00 p.m. and 8.30 p.m. Recovery

panchanama as per Ex.P23 was drawn in the torch light in

the darkness.

35. On 23.03.2009 itself, PW26 recorded the

voluntary statement of accused No.3 who at that time is

said to have stated that he would show the chilly powder

used at the time of committing the offence if he was taken

to his flour mill. Having recorded his statement on

23.03.2009, the investigating officer did not find it

necessary to immediately go to flour mill for seizing the

sample of the chilly powder. Till 31.03.2009, he did not go

to flour mill. Ex.P24-panchanama was drawn at the flour

mill on 31.03.2009.

36. On 12.04.2009, PW26 arrested accused No.2 at

Kampli bus stand. Based on the voluntary statement of

accused No.2, he seized another machchu that was

produced by accused No.2 removing it from a thorny

bushy plant near the canal. Of course there is no delay in

recovery of this machchu.

37. The conduct and approach of PW26 may be

mentioned here. If he hastened to seize a machchu at the

instance of accused No.1, based on his voluntary

statement, he did not show the same eagerness to seize

the samples of chilly powder from the flour mill of accused

No.3 although his voluntary statement was obtained on

23.03.2009; he waited till 31.03.2009. There is no

explanation for this delay. The approach of PW26 in this

regard appears to be very paradoxical.

38. Recovery can be doubted for another reason.

The weapons marked in evidence are two Machchus,

M.O.16 and M.O.17. But the doctor who conducted

postmortem examination has stated that the weapons

showed to him were sickles. A sickle is altogether a

different instrument from Machchu. If sickle is used for

cutting grass or standing crops; machchu is used for

chopping. As argued by Sri S.S.Koti, if a person is

assaulted with a sickle, possibility of occurrence of chop

injury is very unlikely. If PW26 recovered machchus at the

instance of accused 1 and 2, he should have shown

machchus to PW19 for his opinion. For these reasons, the

recovery based on voluntary statements becomes

doubtful.

39. Sri S.S.Koti argued with regard to seizure of

chilly powder that FSL report does not indicate whether

the chilly powder particles seized at the spot match with

the species of the sample chilly powder seized at the flour

mill and therefore the FSL report cannot be relied upon.

He also argued that the seizure of weapons at the

instance of accused 1 and 2 cannot be a sole ground for

convicting the accused when the testimony of PW5

appears to be unbelievable and that the active role played

by PW1 in connivance with police is very much apparent.

Though his first part of the argument about the matching

of the chilly powder collected at the spot with the species

of the chilly powder of the sample later on seized at the

flour mill, can be ignored, his second part of argument

about the active role of PW1 and the police appears to be

having force. It is already stated about the haste shown

by PW26 in seizing the machchu at the instance of

accused No.1 and the callousness in seizing the chilly

powder. In addition to this, what is very important to be

mentioned here is holding test identification parade of the

accused. PW5 has clearly stated about going to jail on

20.05.2009 and identifying the accused. PW26 also speaks

about arranging test identification parade by requesting

the Tahsildar. PW18 was the Tahsildar who conducted test

identification parade, Ex.P30 is the test identification

parade report.

40. Sri S.S.Koti argued that there was no necessity

to hold test identification parade because all the accused

were known to PW1 and PW5. Test identification parade

will be held for identifying the accused who are strangers

and if the faces of the accused could not be clearly seen

at the time of incident because of paucity of light. The

very reason that PW26 arranged for test identification

parade, only shows that he yielded to PW1. This argument

of Sri S.S.Koti has force to some extent. In the

circumstances of the case projected by the prosecution,

holding of test identification parade was absolutely

unnecessary. The involvement of PW1 in implication of the

accused may be seen. The evidence of PW7 fortifies the

fact that PW1 was also an accused along with him in an

earlier criminal case. PW8 has also stated in the cross-

examination that when the police came to the spot, it was

PW1 who gave all the information to them and later on

also in his house. PW5 has clearly admitted that the police

did not enquire her at all at the time of drawing of

panchanama. As stated above, if she was really present at

that time, the investigating officer should have enquired

her and not PW1 to ascertain the truth. She has also

stated that PW1 told her about the conspiracy. Therefore,

in this background, if the prosecution case is assessed as

a whole, recovery of the weapons at the instance of

accused 1 and 2 cannot be considered for drawing a

conclusion that prosecution has stood proved beyond

reasonable doubt. It is true that all doubts are not

reasonable, the doubts which do not find an answer or

suitable explanation, can only be treated as reasonable.

The discussion made above shows that for certain doubts

there are no explanations and therefore the conclusion

drawn by the trial court to hold the accused guilty of the

offences charged against them cannot be sustained.

41. Even if it is assumed that the recovery of the

weapons at the instance of accused 1 and 2 can be

believed, it is the alternative view possible. When two

views are possible, its benefit must be given to the

accused. Hence, we come to conclusion that the impugned

judgment cannot be sustained.

42. From the above discussion, we come to

conclusion that Criminal Appeal No.100130/2016 deserves

to be allowed and Criminal Appeals No.100139/2016 and

100233/2016, dismissed. Ordered accordingly. The

judgment of the trial court convicting accused No.1 to 7

for the offences punishable under Sections 143, 147, 148,

302, 120B read with 149 I.P.C. is set aside. They are

acquitted of the offences. Their bail bonds and surety

bonds are cancelled. Fine amount, if deposited by them,

shall be refunded to them.

SD/-

JUDGE

SD/-

JUDGE Bvv/CLK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter