Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajith vs The State Ofkerala
2024 Latest Caselaw 27566 Ker

Citation : 2024 Latest Caselaw 27566 Ker
Judgement Date : 13 September, 2024

Kerala High Court

Rajith vs The State Ofkerala on 13 September, 2024

Author: A.K.Jayasankaran Nambiar

Bench: A.K.Jayasankaran Nambiar

Crl.A.Nos.90/18, 492/18 & 748/18 &       1
DSR No.3/18



                                                     2024:KER:69873
              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

       THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                 &
            THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

  FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                       DSR NO.3 OF 2018
 CRIME NO.702/2013 OF CHOTTANIKKARA POLICE STATION, ERNAKULAM
ARISING OUT OF THE JUDGMENT DATED 15.01.2018 IN SC
NO.597/2015 OF ADDITIONAL DISTRICT & SESSIONS COURT (VIOLENCE
AGAINST WOMEN & CHILDREN), ERNAKULAM
COMPLAINANT:

             STATE OF KERALA
             REPRESENTED BY THE C.I OF POLICE, CHOTTANIKKARA
             POLICE STATION.

             BY ADV PUBLIC PROSECUTOR S.AMBIKADEVI
ACCUSED:
    1        RAJITH
             AGED 29/13, S/O.NADESAN, KONNAMPARAMBIL HOUSE,
             MAR PAKWAVASE MOUNT BHAGOM, MEEMBARA KARA,
             AIKARANADU SOUTH VILLAGE.

      2      RANI
             AGED 24/13, W/O.VINOD, ALUNKAL HOUSE
             ATHANI BHAGOM, MARANGATTULLI KARA
             THIRUVANIYOOR VILLAGE, NOW RESIDING AT RENTED HOUSE
             OF MANI, VAZHAKKALAYIL VEETTIL,
             AMBADIMALA BHAGOM, KANAYANOOR VILLAGE

      3      BASIL.K.BABU
             AGED 19/13, S/O.BABU, KURIKKATTIL HOUSE
             NEAR NADUKURISU, MARANGATTULLI KARA
             THIRUVANIYOOR VILLAGE


     THIS DEATH SENTENCE REFERENCE HAVING BEEN FINALLY HEARD
ON 21.08.2024, ALONG WITH CRL.A.NO.90/2018 AND CONNECTED
CASES, THE COURT ON 13.09.2024 DELIVERED THE FOLLOWING:
 Crl.A.Nos.90/18, 492/18 & 748/18 &       2
DSR No.3/18



                                                  2024:KER:69873


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

       THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                 &
            THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

  FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                     CRL.A NO.90 OF 2018
CRIME NO.702/2013 OF CHOTTANIKKARA POLICE STATION, ERNAKULAM

ARISING OUT OF THE JUDGMENT DATED 15.01.2018 IN            SC
NO.597/2015 OF ADDITIONAL DISTRICT & SESSIONS COURT (VIOLENCE
AGAINST WOMEN & CHILDREN), ERNAKULAM
APPELLANT/ACCUSED NO.1:

             RAJITH
             S/O.NADESAN, KONNAMPARAMBIL HOUSE, MAR PAKWAVASE
             MOUNT BHAGOM, MEEMBARA KARA, AIKARNADU SOUTH
             VILLAGE, ERNAKULAM DISTRICT.

             BY ADVS.
             SRI.BABU S. NAIR
             SMT.PRIYADA R MENON
             SRI.P.A.RAJESH
             SMT.SMITHA BABU
             SRI.SURESH SUKUMAR PISHARADY
             SMT.SHAMSEERA. C.ASHRAF


RESPONDENT/STATE:

             THE STATE OF KERALA
             REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
             KERALA, ERNAKULAM, KOCHI-682031,FOR THE CIRCLE
             INSPECTOR OF POLICE, CHOTTANIKKARA POLICE STATION,
             ERNAKULAM DISTRICT.

          BY ADV SMT.AMBIKA DEVI S, PUBLIC PROSECUTOR
THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 21.08.2024,
ALONG WITH DSR.3/2018 AND CONNECTED CASES, THE COURT ON
13.09.2024 DELIVERED THE FOLLOWING:
 Crl.A.Nos.90/18, 492/18 & 748/18 &       3
DSR No.3/18



                                                   2024:KER:69873
              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

       THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                 &
            THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

  FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                            CRL.A NO.492 OF 2018

CRIME NO.702/2013 OF CHOTTANIKKARA POLICE STATION, ERNAKULAM

ARISING OUT OF THE JUDGMENT DATED 15.01.2018 IN SC
NO.597/2015 OF ADDITIONAL DISTRICT & SESSIONS COURT (VIOLENCE
AGAINST WOMEN & CHILDREN), ERNAKULAM
APPELLANT/ACCUSED NO.2:

             RANI
             W/O.VINOD, ALUNKAL HOUSE,ATHANI BHAGOM,
             MARANGATTULLI KARA,THIRUVANIYOOR VILLAGE,NOW
             RESIDING AT RENTED HOUSE OF MANI,VAZHAKKALAYIL
             VEETTIL, AMBADIMALA BHAGOM,KANAYANOOR VILLAGE,
             ERNAKULAM DISTRICT.

             BY ADVS.
             SRI.C.ANILKUMAR (KALLESSERIL)
             SRI.C.C.ANOOP
             SRI.P.S.SREE PRASAD


RESPONDENT/STATE:

             THE STATE OF KERALA
             REPRESENTED BY THE PUBLIC PROSECUTOR,HIGH COURT OF
             KERALA,ERNAKULAM, KOCHI, PIN - 682 031
             FOR THE CIRCLE INSPECTOR OF POLICE,CHOTTANIKKARA
             POLICE STATION,ERNAKULAM DISTRICT.

             BY ADV SMT.AMBIKA DEVI S, PUBLIC PROSECUTOR

     THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
21.08.2024, ALONG WITH DSR.3/2018 AND CONNECTED CASES, THE
COURT ON 13.09.2024 DELIVERED THE FOLLOWING:
 Crl.A.Nos.90/18, 492/18 & 748/18 &       4
DSR No.3/18



                                                   2024:KER:69873
              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

       THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR
                                 &
            THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

  FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                            CRL.A NO.748 OF 2018

CRIME NO.702/2013 OF CHOTTANIKKARA POLICE STATION, ERNAKULAM

ARISING OUT OF THE JUDGMENT DATED 15.01.2018 IN SC
NO.597/2015 OF ADDITIONAL DISTRICT & SESSIONS COURT (VIOLENCE
AGAINST WOMEN & CHILDREN), ERNAKULAM
APPELLANT/3RD ACCUSED:

             BASIL.K.BABU
             AGED 24 YRS, S/O. BABU, KURIKKATTIL HOUSE,
             NEAR NADUKURISU, MARANGATTULLI KARA,
             THIRUVANIYOOR VILLAGE.


             BY ADV SRI.K.V.SABU
RESPONDENT/COMPLAINANT:

             STATE OF KERALA
             REPRESENTED BY PUBLIC PROSECUTOR,
             HIGH COURT OF KERALA,ERNAKULAM.


             BY ADV SMT.AMBIKA DEVI S, SPECIAL PUBLIC PROSECUTOR

     THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
21.08.2024, ALONG WITH DSR.3/2018 AND CONNECTED CASES, THE
COURT ON 13.09.2024 DELIVERED THE FOLLOWING:
 Crl.A.Nos.90/18, 492/18 & 748/18 &        5
DSR No.3/18



                                                                 2024:KER:69873


                                     JUDGMENT

Dated this the 13th day of September, 2024

Syam Kumar V.M., J.

These Criminal Appeals and Death Sentence Reference arise

from the judgment of the Additional District & Sessions Judge,

Ernakulam in Sessions Case No.597 of 2015. Appellants are the 1 st, 2nd,

and 3rd accused in the said Sessions Case. They were charged with

committing offences under Sections 120B (1), 302 and 201 read with

120 B of the Indian Penal Code. A1 was additionally charged under

Section 9 (l) (m) r/w 10 of the Protection of Children from Sexual

Offences Act, 2012 (for short 'POCSO Act') while A2 was further

charged under Section 23 of the Juvenile Justice (Care and Protection of

Children) Act, 2000 (for short 'JJ Act'). The Sessions Judge found all the

accused guilty and convicted them. A1 was sentenced to death and A2

and A3 were sentenced to undergo rigorous imprisonment for life.

Separate sentences of imprisonment and fine were also imposed on all

the above accused for the other offences they were convicted for.

Prosecution case:

2. On 30.10.2013, at around 3.30 P.M., the body of X, the four-

year-old daughter of A2, was exhumed from the property of PW10 at

Kadayikkavalavu where she lay buried in a pit around 6 feet deep. X,

2024:KER:69873

who was an LKG student of MDMLP School, Karingachira was last seen

alive on 29.10.2013, at around 3.30 P.M., when she was dropped off by

her school van at Ambadimala bus stop, near Chottanikkara, after

school. She had been picked up from the bus stop on a bike by A3 who

was her mother's friend. X had a very short and difficult life. Soon after

the birth of her younger sister, her parents got estranged and her

mother (A2) returned to her parental house and started residing there

with her daughters. PW1, the father of A2 then arranged a job for her at

the Kolenchery Medical Mission Hospital as a security cum attender.

While working there, A2 got acquainted with A3 who was also working

in the same hospital as a security guard. A3 in turn introduced A2 to A1

who was too employed as a security guard in the same hospital. Not

long thereafter, the three decided to have a queer arrangement amongst

themselves. A1 took a house on rent and A2 shifted to the said house

along with X and started residing there. A3 too joined them in the said

house at some point and they all started residing together. To the

outside world, A1 had put forth A2 as his wife and A3 as his wife's

brother. The trio along with X kept shifting their residence from place to

place mostly because the respective landlords and at times the local

populace, started protesting to their way of life which was alleged to be

immoral and verging on sex work. Finally, around 15 days before the

death of X, we find them all living in a portion of the house at

Ambadimala owned by PW2 as elaborated in Ext.P4 scene mahazar. A1

2024:KER:69873

had as usual taken the portion of the said house on rent from PW2 vide

Ext.P3 rent agreement to which A3 had signed as a witness. X had been

enrolled at MDMLP School and in the mornings, she would be taken to

the bus stop by her mother (A2) to board the school van. After her

classes, she would be dropped back at the same stop in the school van

wherefrom, she would be taken home either by A1 or at times by A3.

The younger sister of X continued to remain with her maternal

grandparents viz., PW1 and his wife, at Puthrika which is not far away

from Chottanikkara. Around 15 days after thus commencing the stay at

Ambadimala on 30.10.2013, at around 7.00 A.M., A2 called her mother

over the telephone in a panic and informed her that X was missing from

the evening of 29.10.2013. PW1 instructed A2 to approach the

Chottanikkara Police Station. By the time PW1 and his wife reached the

Police Station, A2 had already reached the station and was seen writing

down a complaint. The SI of Police (PW 35) had some suspicion

regarding the statements of A2 and questioned her in detail. Based on

the same, rather than registering a man missing case based on her

complaint, PW 35, convinced during his inquiry that the missing

complaint is only a charade to mislead the police, registered a crime,

viz., Crime No.702 of 2013 of Chottanikkara Police Station based on the

FI Statement (Ext.P1) tendered by PW1. Exts.P1 and P1 (a) (FIR) were

thus registered at 10.00 A.M. on 30.10.2013. In the said crime, A1, A2,

and A3 were arrayed as the accused accusing them of conspiring and

2024:KER:69873

committing the murder of X and disposing of her body to cause the

disappearance of evidence. Commission of other offences including

those under the POCSO Act and the JJ Act were recorded in the FIR. As

per the Final Report submitted by the police, the motive that led A1 to

A3 to conspire and cause the murder of X was that X was proving to be

an obstacle to the life of A1 and A2 who though not married, wanted to

continue living together under the garb of a married couple, so as to

facilitate the alleged avocation of A2 as a sex worker.

The Investigation:

3. Pursuant to Ext.P1 FI statement of PW1, A2 was questioned

by PW35, the Sub Inspector of Police at the Chottanikkara Police

Station. A2 confessed to the crime and the involvement of A1 and A3. In

furtherance thereof, A1 and A3 were also apprehended and based on

their disclosure statement, the body of X was unearthed from the

property of PW 10 at Kadayikkavalavu at around 3.30 P.M. on

30.10.2013. This dichotomy of recovery of the body at 3.30 P.M., much

later in the day after the FIR had already registered at 10.00 A.M.,

narrating the intricate details of the crime and even assigning the

charges will prove to be a rallying point for the defence later during

trial and hearing.

Proceedings before the Trial Court:

4. On completion of the investigation, the charge sheet was laid

before the Addl. District Sessions Court, Ernakulam, being the

2024:KER:69873

designated court for the trial of cases relating to atrocities and sexual

violence against women and children. It was taken on file as S.C.No.597

of 2015 and was tried by the same court. After the summoning and

appearance of the accused, charges were framed and read over to them.

The accused pleaded not guilty and therefore proceeded to trial.

5. On the side of the prosecution, PWs 1 to 37 were examined,

and Exts.P1 to P49 were marked. MOs 1 to 13 were identified. After

prosecution evidence, the accused were examined under Section 313(1)

(b) of the Cr.P.C. to which they denied the incriminating evidence. After

a hearing under Section 232 Cr. P.C., the accused were called upon to

enter their defence. No witnesses were cited, nor any document

marked, on behalf of the defence. At the conclusion of the trial, the

parties were heard through their counsel, including on the aspect of

sentencing. A memo was submitted by A2, as an additional statement

under Section 313 of Cr.P.C. Thereafter, the impugned judgment was

passed by the trial court.

Details of conviction and sentence by the trial court:

6. The conviction and sentence imposed on the various accused in

the impugned judgment, read as follows:

"The Ist accused is sentenced to undergo rigorous imprisonment for life and to pay a fine of ₹ 50,000/- (Rupees Fifty Thousand only) u/s 120B(1) of IPC. In default of payment of fine amount, he shall undergo rigorous imprisonment for another period of one year. He is also sentenced to undergo rigorous imprisonment for 7 (seven) years and to pay a fine of 25,000/- (Rupees Twenty five thousand only) u/s 201 r/w 120B of IPC. In default of

2024:KER:69873 payment of fine amount, he shall undergo rigorous imprisonment for another period of six months. He is also sentenced to undergo rigorous imprisonment for 7 (seven) years and to pay a fine of 25,000/- (Rupees Twenty five thousand only) u/s 9(m) r/w 10 of the Protection of Children from Sexual Offences (POCSO) Act, 2012. In default of payment of fine amount, he shall undergo rigorous imprisonment for another period of six months. He is also sentenced to be hanged by neck till he is dead and to pay a fine of 50,000/- (Rupees Fifty thousand only) u/s 302 r/w 120B of IPC. In default of payment of fine amount, he shall undergo rigorous imprisonment for another period of one year. The substantive sentence of imprisonment shall run concurrently. Set off allowed.

The accused A-2 is sentenced to undergo rigorous imprisonment for life and to pay a fine of 50,000/- (Rupees Fifty thousand only) u/s 120B(1) of IPC. In default of payment of fine amount, she shall undergo rigorous imprisonment for another period of one year. She is also sentenced to undergo rigorous imprisonment for 7 (seven) years and to pay a fine of 25,000/- (Rupees Twenty five thousand only) u/s 201 r/w 120B of IPC. In default of payment of fine amount, she shall undergo rigorous imprisonment for another period of six months. She is also sentenced to undergo rigorous imprisonment for life and to pay a fine of 50,000/- (Rupees Fifty thousand only) u/s.302 r/w 120B of IPC. In default of payment of fine amount, she shall undergo rigorous imprisonment for another period of one year. She is also sentenced to undergo rigorous imprisonment for 6 (six) moths u/s.23 of the Juvenile Justice (Care and Protection of Children) Act, 2000. The substantive sentence of imprisonment shall run concurrently. Set off allowed.

The accused A-3 is sentenced to undergo rigorous imprisonment for life and to pay a fine of 50,000/-(Rupees Fifty thousand only) u/s.120B (1) of IPC. In default of payment of fine amount, he shall undergo rigorous imprisonment for another period of one year. He is sentenced to undergo rigorous imprisonment for 5 (five) years and to pay a fine of 25,000/- (Rupees Twenty five thousand only) u/s.201 r/w 120B of IPC. In default of payment of fine amount, he shall undergo rigorous imprisonment for another period of six months. He is also sentenced to undergo rigorous imprisonment for life and to pay a fine of 50,000/- (Rupees Fifty thousand only) u/s.302 r/w 120B of IPC. In default of payment of fine amount, he shall undergo rigorous imprisonment for another period of one year. The substantive sentence of imprisonment shall run concurrently. Set off allowed."

The trial court has referred the death sentence imposed on A1 to this

2024:KER:69873

Court for confirmation, as envisaged under Section 366 of the Cr.P.C.

Submissions before us:

7. We have heard the learned Counsel Sri.Babu S.Nair on behalf

A1, Sri.Anil Kumar on behalf of A2 and Sri.K.V.Sabu on behalf of A3 and

the learned Special Public Prosecutor Smt.Ambika Devi on behalf of the

State.

8. Summary of the contentions of the Appellants:

● Death of X was not a homicide. An accidental death has been

projected as one of sexual exploitation and murder by the police

with oblique motives.

● As revealed by the anti-timing of the FIR, the police case is

concocted and unreliable. Right from the time the FI statement

was tendered and the FIR was lodged, the police had indulged in

manipulation and fabrication of evidence.

● The purported motive put forth by the prosecution for A1 to A3 to

cause the death of X is quixotic and illogical. The prosecution

story that A1 to A3 had conspired and caused the death of X so as

to facilitate A1 and A2 to live together as a husband and wife and

thus to enable A2 to pursue her life as sex worker, is

unbelievable and revolting to common sense.

● The purported motive is devoid of any logical basis since X had all

along been living with A1 to A3 without causing any trouble to the

alleged wayward life of A2. Further, X had a younger sister who

2024:KER:69873

was already living with the parents of A2. PW1 had deposed that

he had asked A2 to leave X with him and his wife to be taken care

of along with her younger sister who was already under their

foster care. If X was found to be a liability, A2 could have simply

handed over her to her father as requested by him and there was

no need to cause her death as alleged. This simple logic was

overlooked by the trial court.

● The missing complaint preferred by A2 before the Chottanikkara

Police Station in the morning of 30.10.2013 was suppressed from

the trial court. In the said complaint, A2 reported that X had been

missing from the house at Ambadimala since the evening of

29.10.2013. The same was reiterated by A2 while she was

examined under Section 313 Cr.P.C. and had filed a statement

pointing out the same.

● In Exts.P1 and P1 (a), FI statement and FIR, respectively,

recorded by PW35 (SI of police), it has been stated that the

information about the crime was received in the Police Station at

10 A.M. on 30.10.2013 vide the statement of PW1 (the father of

A2) who had come to the Police Station accompanied by A2.

However, the said FIR was despatched to the court only at 11

A.M. on 30.10.2013.

● On 30.10.2013, at 10.00 A.M., when Ext.P1(a) FIR was registered,

all that could have been revealed was as contained in the

2024:KER:69873

statement of A2 who had come to register a man missing

complaint since X had been missing since the evening of

29.10.2013. Nothing even remotely pointing towards the death of

X was discernable at that time. However, PW35 had purportedly

based on a hunch, recorded Exts.P1 and P1(a) at 10.00 A.M.

arraying A1, A2 and A3 as accused charging them under Sections

302, 34, 120B of IPC as well as for offences under the POCSO Act

and the JJ Act. Exts.P1 and P1 (a) viz., the FIS and FIR

respectively are anti-dated, shrouded in suspicion and unreliable.

The prosecution is also guilty of concealing the missing complaint/

the first FIR from the court and hence an adverse inference

deserves to be drawn against the prosecution (On behalf of A1,

reliance is placed on Ramesh Baburao Devaskar and others v.

State of Maharashtra [(2007)13 SCC 501], Ravindra Alias Ravi

Bansi Gohar v. State of Maharashtra [(1998) 6 SCC 609],

Arjun Marik v. State of Bihar (1994 ICO 77), Dharam Singh

and others v. State of Punjab [(1993) Supp (3) SCC 532];

Allarakha Habib Memon Etc. v. State of Gujarat (2024 SC

OnLine SC 1910)]

● That the FIR has been anti-timed, is established from the fact that

even though the body of X had not been recovered and A1 and A3

had not been apprehended or questioned at the time of lodging

Exts. P1 and P 1 (a), it contained graphic details of the murder of

2024:KER:69873

X and had arraigned the accused for offences under Sections 302,

34, 120B of IPC as well as for offences under the POCSO and the

JJ Act.

● Though the bedrock of the prosecution case is the alleged criminal

conspiracy between A1 to A3, no evidence to prove such

conspiracy between A1 to A3 thus to attract a charge under

Section 120B IPC has been proved by the prosecution in evidence.

Since the charge under Section 120B has not been substantiated,

the charges under Sections 302 and 201 IPC cannot be attributed

against each of the accused, especially against A2 against whom

no overt act has been alleged even by the prosecution.

● No evidence to incriminate A1 for the commission of offences u/s

120B(1) of IPC, Sections 302, 201 r/w. 120B of IPC and u/s 9(l)(m)

r/w 10 of the POCSO Act has been tendered. A1 has never been

seen with X at any point of time prior to her going missing on

29.10.2013. There is no reliable proof regarding the presence of

A1 at the scene of occurrence. His culpability in the entire episode

has not been proved by any tenable evidence. No article of A1 has

been seized from the house except for a shirt which he himself

had handed over to the police and the same tested by FSL has not

revealed any blood stain or incriminating evidence.

● A1 has been implicated in the crime solely based on the sketchy

evidence presented by the mobile phone call location data, CDR

2024:KER:69873

details and the statements of neighbours PW3 and PW5.

● The case put forth by the prosecution based on mobile phone data

and CDR details is not legally reliable. PW32 (Nodal Officer) has

admitted in his deposition that the average coverage area of a

mobile tower is 3 km aerial distance and that Ext. P33 call details

do not disclose the exact location tower of the mobile phone. This

discredits the entire story of criminal conspiracy put forth by the

prosecution solely based on mobile phone call details

● The deposition of PW3, stating that he had seen A1 and A3 talking

near the well at 7:30 P.M. on 29.10.2013, is unsubstantiated and

in its very nature improbable. The prosecution has not pointed out

any source of light, so as to enable PW 3 to identify A1 and A3

from a distance after dusk. No Test Identification parade had

been conducted to identify A1 and A3 who had only recently

shifted resident to the neighbourhood of PW3. Hence identity of

A1 and A3 has not been proved beyond reasonable doubt and the

deposition of PW3 in the said respect is legally unreliable. [On

behalf of A1, reliance is placed on the dictum in Noorahammad

and others v. State of Karnataka [(2016) 3 SCC 325]; State of

Uttarpradesh v. Ashok Kumar and another (1979) 3 SCC 1;

State of Rajasthan v. Bhola Singh and another (1993 ICO

401), Ashoksinh Jayendrasinh v. State of Gujarat [(2019) 6

SCC 535)]; Bollavaram Pedda Narsi Reddy and others v.

2024:KER:69873

State of Andhra Pradesh [(1991) 3 SCC 434]; Ankush Maruti

Shinde and others v. State of Maharashtra (AIR 2019 SC

1457). Tamil Selvan v. State (2008) 7 SCC 755; State of UP v.

Hardeo and others (1993 Supp (1) SCC 473); Arokia Thomas v.

State of Tamil Nadu (2006) 10 SCC 542)].

● Reliance placed on the evidence of PW8 (declared hostile) that he

had on the early morning hours of 30.10.2013 seen A1 coming

with the JCB from the site at Kadayikkavalavu to the main road is

unreliable and cannot be used to implicate A1.

● The purported recovery based on the disclosure statement of A1 in

Ext.P17 (inquest report) and Ext.P17(a), which is the relevant

portion of the statement of A1, are not sustainable in law and

hence cannot be relied upon to fix the culpability of the accused.

Admittedly, the statement does not reveal the place where the

body is buried nor the authorship of concealment. The absence of

panchnama and independent witnesses discredit the reliance

placed on Ext.P17 (a), which at the most shows that A1 is aware

of the place of burial. Such knowledge by itself is insufficient to

attract mandates of Section 27 as against A1. (On behalf of A1

reliance is placed on the dictum laid down in Subramanya v.

State of Karnataka (AIR 2022 SC 5110) ; Pohalya Motya Valvi

v. State of Maharashtra [(1980) 1 SCC 530)].

● No evidence to prove the direct involvement of A2 in the alleged

2024:KER:69873

criminal conspiracy or in the act of murdering X or in destroying

the evidence has even been alleged by the prosecution. Her

involvement has been attempted to be substantiated solely on the

basis of mobile phone location and CDR details of her mobile

numbers and from the self-same details of the mobile numbers of

A1 and PW4. The said evidence is imprecise, not legally reliable,

and insufficient to fix the culpability of A2 regarding the charges

levelled against her.

● No reliable evidence has been tendered to substantiate the

charges against A3. Chance fingerprints of A3 found on MO 1

glass recovered from the place of occurrence and Ext.P27 report

and the deposition of PW29 and PW30 are not sufficient to fix

culpability upon him. His presence at the place of occurrence on

29.10.2013 even if established by said evidence, does not

incriminate him of the offences charged. The deposition of PW6

that he had seen A3 pick up X from the bus stop on his bike when

she was dropped off by the school van does not by itself meet the

mandates to mulct him with the presumptions under the last seen

together theory. The statement of PW8 that he had seen A3

following the JCB driven by A1 from Kadayikkavalavu to the main

road at 4.30- 5.00 am on 30.10.2013 is unreliable since PW8 has

not stated that he had seen A3 and also since PW8 was declared

hostile.

2024:KER:69873

● A3 has sufficiently explained out his burden, if any, based on the

last seen together theory. [On behalf of A3, reliance is placed on

Dinesh Kumar v. State of Haryana (2023 SCC OnLine SC 564),

Nanhi Devi and another v. State of UP (2023 Crl.L.J. 250)]

● A3 is not a party to the alleged conspiracy and no legally

sustainable evidence has been put forth to prove a conspiracy. An

agreement between A1 to A3 to do the unlawful act has not been

proved by the prosecution. (On behalf of A3 reliance is placed on

the decisions reported in Maghavendra Pratap Singh alias

Pankaj Singh v. State of Chhattisgarh (2023 SCC OnLine SC

486), State of Maharashtra v. Damu, S/o Gopinath Shinde

and others (2000 SCC OnLine SC 842), Parveen @ Sonu v.

State of Haryana (2021 SCC OnLine SC 1184) K.Velu v. State

(2015 SCC OnLine Mad 13893)]

● The death of X by homicide has not been proven by the

prosecution. PW19's (Assistant Professor of Forensic Medicine)

testimony is not conclusive and does not rule out that the injuries

reported in Ext.P19 postmortem certificate cannot be caused by

an accidental fall.

● Ext.P45, the seizure mahazar of the rent agreement (Ext. P3), is

dated 18.02.2014. Ext. P3, the rent agreement, is thus under a

cloud of suspicion. The prosecution has not validly explained the

delay in producing the same. Similarly Ext. P40 arrest memo does

2024:KER:69873

not state the time of arrest. This assumes relevance in the context

of ante-timing of the FIR,

● There are no occurrence witnesses to the case and the

prosecution story relies solely on circumstantial evidence. The

prosecution has not met the onus to prove that the chain of

circumstances is complete, so as to meet the panchseel mandate

as laid down in Sharad Birdhichand Sarda v. State of

Maharashtra [(1984) 4 SCC 116; (On behalf of A1 reliance is also

placed on the dictum laid down in Sattatiya alias Satish

Rajanna Kartalla v. State of Maharashtra (AIR 2008 SC 1184)

; Satish Nirankari v. State of Rajasthan [(2017) 8 SCC 497];

Roop Singh @ Rupa v. State of Punjab [(2008) 11 SCC 79];

Tomaso Bruno and another v. State of Uttar Pradesh [(2015)

7 SCC 178]

● Capital punishment imposed on A1 is illegal and unsustainable.

None of the essential mandates to be satisfied before proceeding

to impose a death sentence in a case solely based on

circumstantial evidence has been met. The settled law on the

point as laid down by the decisions of the Supreme Court has not

even engaged the attention of the trial judge and the death

sentence was imposed mechanically and with no valid application

of mind. (Reliance is placed on Bachan Singh v. State of Punjab

[(1980) 2 SCC 684], Machhi Singh and others v. State of

2024:KER:69873

Punjab [(1983) 3 SCC 470]; Swamy Shraddananda (2) v. State

of Karnataka [(2008) 13 SCC 767]; Ramnaresh and others v.

State of Chhattisgarh (2012) 4 SCC 257; Rajendra Pralhadrao

Wasnik v. State of Maharashtra [(2019) 12 SCC 460]; Shankar

Kisanrao Khade v. State of Maharashtra [(2013) 5 SCC 546] ;

Rajesh Kumar v. State through Government of NCT of Delhi

[(2011)13 SCC 706]; Manoj and others v. State of Madhya

Pradesh (2023) 2 SCC 353; Union of India v. Sriharan @

Murugan and others [(2016) 7 SCC 1]; Shiva Kumar @ Shiva

@ Shivamurthy v. State of Karnataka [(2023) 9 SCC 817)].

9. Summary of the contentions of the prosecution:

● Evidence tendered by the prosecution conclusively proves the

culpability of A1 to A3. The cumulative effect of the chain of

circumstances proved, unerringly points to the guilt of the

accused in causing the death of X and burying her body to conceal

evidence of crime.

● Death of X was a homicide and not an accident. Homicidal death

has been convincingly proved by the statement of PW 19

(Assistant Professor of Forensic Medicine). The statement of PW

19 that the pattern of injury on the body of X would show that they

were not caused by an accidental fall is clear and specific. The

grave injuries found all over the body of the child demonstrate

that it cannot be simultaneously sustained by a fall. Homicide

2024:KER:69873

stands proved by the deposition of PW19 and from the injuries

elaborated in Ext. P19 postmortem report. (Reliance is placed on

the dictum in State of West Bengal v. Mir Mohammed Omar

and others (2000 KHC 1735).

● The presence of human blood on the wall of the hall room of the

house at Ambadimala, where A1 to A3 last resided along with X

and the blood found on the door and floor points to the said house

described in Ext.P4 scene mahazar as the place of occurrence of

the crime. The said House was taken on rent by A1 vide Ext. P3

rent agreement to which A3 had affixed his signature as witness.

● The presence of A1 and A3 at the said house during the time of

occurrence and that A2 joined them there subsequent to the death

of X stand proved from the mobile phone location and CDR details

produced.

● A3 had picked up the child from the school bus stop in the evening

of 29.10.2013. This has been deposed by PW6 driver of the school

van. That X was last seen alive with A3 is validly proved by the

said evidence of PW6. The fact that within a short period of 2 ½

hours after X was thus picked up by A3, who had died and her

body was exhumed from a plot in Kadayikkavalavu is also reliably

proved. A3 has not given any explanation as to what had happened

to X and how she had sustained grievous injuries found on her

body during the autopsy. A3 has not given any explanation as to

2024:KER:69873

how her body was recovered from the plot at Kadayikkavalavu. A3

is bound to explain the same under Section 106 of the Indian

Evidence Act, 1872. The absence of any explanation from A3 is an

additional link in the chain of circumstances against him. Reliance

is placed on the dictum laid down in Trimukh Maroti Kirkan v.

State of Maharashtra [(2006) 10 SCC 681].

● The presence of A3 at the scene of occurrence viz., the house at

Ambadimala where the homicidal death of X had occurred, stands

proved from Ext. P27 report and from the deposition of PW 29 and

PW 30. MO1 glass seized from the house had the fingerprints of

A3 on it as per Ext.P27 report. Evidence tendered by PW30

(Testor Inspector, Fingerprint Bureau, Aluva) and PW29

(Fingerprint Expert, DCRB, Ernakulam Rural) proves that the

chance prints collected from the glass match with the left index

finger of A3. This reveals the presence of A3 at the place of

occurrence.

● A1 and A3 buried X's body at Kadayikkavalavu in the early

morning hours of 30.10.2013. PW 8 and PW 11 have deposed of

the presence of A1 and A3 at Kadayikkavalavu. They stated that

they had seen A3 on a bike following the JCB driven by A1 in the

early hours of the morning of 30.10.2013 at Kadayikkavalavu.

● Although A1, A2, and A3 are not related to each other, the

prosecution evidence adduced proves that they had been staying

2024:KER:69873

together along with X in various houses. Conspiracy as per

Section 10 (A) of the Evidence Act stands proved by evidence

tendered by the prosecution. (Reliance is placed on the dictum in

Ramachandran K.C. v. State of Kerala (2024 KHC 126).

● The evidence of PWs 23, 24, and 25 proves that A1, A2, and A3

were residing together with X in different houses taken on rent by

A1 from time to time, misrepresenting that A1 and A 2 are

husband and wife, X is their daughter, and A3 is the brother of A

2. The essential immoral nature of the relationship between A1,

A2, and A3 and their motive and conspiracy to murder X stand

proved from the said deposition.

● The immoral life led by A2 has also been reliably proved from the

deposition of PW 26 (though she was declared hostile). PW 26 was

the security supervisor at the Kolencherry Medical Mission

Hospital. A2 was working as a doorkeeper at the Casualty and ICU

of the said hospital. A2 was terminated from service on

10.11.2012 on the allegation that many men used to come there

enquiring about her. This substantiates the prosecution's case that

A2 was a woman of immoral character.

● The evidence of PW 23 proves that he once noticed A2 and A3

indulging in obscene conversation and that made him suspicious

of their purported relationship as brother and sister. On yet

another occasion, PW23 had to call the residents of the locality

2024:KER:69873

when he saw a woman and a man inside the house wherein A1 to

A3 resided on rent. The man was found hiding under the cot and

the woman ran away. Since their conduct was not good, A1, A2,

and A3 were evicted from the said rented house within 9 days of

taking it on rent. This corroborates the prosecution's case that A2

and A3 were having an immoral relationship.

● The motive that led A1 to A3 to conspire and cause the murder of

X was that X was proving to be an obstacle to the life of A1 and A2

who though not married wanted to continue living together under

the garb of a married couple, so as to facilitate the alleged

avocation of A2 as a sex worker. Motive has been satisfactorily

proved by the prosecution through the deposition of PW1, PWs 23,

24, and 25. (Reliance is placed on the dictum in State of

Himachal Pradesh v. Jeet Singh [(1999) 4 SCC 370]

● PW 24 has deposed that A1 to A 3 along with X had resided in her

house on rent at the end of July 2013 for 2 ½ months. She has

deposed that upon seeing A2 assaulting X and beating her on the

head for refusing to eat food, she had confronted her and evicted

them from the house. Testimony of PW 24 evidences that A2 was

behaving cruelly towards X substantiating the prosecution case.

The charges against A2 under the JJ Act achieve substantiation

from this incident.

● PW 25 (though declared hostile) had deposed that A1 to A3 along

2024:KER:69873

with X had resided in his house on rent from 10.9.2013. He

deposed that he had to demand them to vacate the house since

quarrels between them were common and once police had to be

called in as requested by A2. PW 25 had further deposed of an

incident wherein X had fallen down from a bike and got injured.

PW 25 has deposed that he harbored a doubt that X had been

assaulted leading to the said injury. This substantiates the cruelty

meted out by the accused towards X (Reliance is placed on the

dictum laid down in Mohammed Naushad v. State (Govt. NCT

of Delhi) (2023 KHC OnLine 6684).

● PW 18, the doctor had deposed that he had on 17.09.2013 treated

X for injuries suffered by her purportedly from afall from the bike.

He deposed that parents of the child had refused treatment and

got her discharged at their request. He had issued Ext.P18

discharge summary stating the diagnosis as 'left temporal SAH'.

A2 had signed Ext.P18 which evidences discharge against medical

advice. This evidence put forth by the prosecution reveals the lack

of concern and cruel attitude of A2 towards X.

● PW2 the owner of the house which is the scene of occurrence has

deposed that house elaborated in Ext.P4 mahazar was rented out

by him to A1 as per Ext.P3 rent agreement executed between PW

2 and A1 on 10.10.2013. A 3 was the attester to the said

agreement. He has also deposed that the house has 2 portions.

2024:KER:69873

One portion was already let out to a Hindi teacher and the other

portion was rented out to A1. PW2 has deposed that he had been

to the house when A1 to A3 were residing there. He had on his

visit seen A1 and A3 leaving the house in a red bike and had also

seen A2 and a child in the same house. PW2 was also the attester

to Ext. P4 scene mahazar prepared by the investigating officer and

he had seen the seizure of MO 1 glass and MO 2 stick by the

police. The evidence of PW2 would thus substantiate the

prosecution case that A1 to A3 were staying together in the place

of occurrence and that the red bike taken into custody by PW 36 is

used by A1 and A3.

● A1 had as per his confessional statement soon after his arrest on

30.10.2013, led the investigating officer to the house of A2 which

is the place of occurrence. This statement of A1 is admissible

under Section 8 of the Evidence Act. (Reliance is placed on the

decision in Ismail v. State of Kerala [2019 (3) KLT 1117].

● The statement of PW 28, the Scientific Assistant, DCRB,

Ernakulam Rural, substantiates that on 30.10.2013, she had

visited the scene along with the investigating officer and collected

the blood stains from the door, the wall, and the floor. The

cigarette stumps and the other incriminating items were handed

over to the investigating officer as per Ext.P25 report, which

substantiates the charges against the accused.

2024:KER:69873

● Evidence of stains collected from the hall room door and floor of

the house where A1, A2 and A3 resided along with X were

collected in A1's presence and he handed over his shirt worn on

the day of occurrence from among the clothes found in the house

to the investigating officer. The blood stains collected from the

hall room of the house corroborate the prosecution case that the

death of X had occurred at the house. Recovery of the shirt of A1

evidences that he was residing in the same house along with the

other accused and X.

● The brown stains collected were sent to FSL, and as per Ext. P48,

the FSL report states that the stains on the wall and the door were

human blood and that on the floor was blood. The incident and the

place of its occurrence stand substantiated by the said evidence

tendered by the prosecution.

● MO12 red - orange colour big shopper bag recovered from the place of burial at Kadayikkavalavu upon FSL examination had revealed

human blood (Ext.P48) proving that the same was used to carry the

body of X.

● The soil samples collected from the motorcycle's mudguard on scientific analysis tallied with those collected from the plot at

Kadayikkavalavu, from where the body of X was exhumed. This

corroborates the testimony of PW8 and PW11 that in the early hours

between 4.30 and 5.00 on 30.10.2013, A3 was seen riding the

2024:KER:69873

motorbike and following the JCB driven by A1 as it came down from

Kadayikkavalavu towards the main road. This substantiates the

conspiracy hatched between A1 and A3 in disposing of the dead

body of X at Kadayikkavalavu.

● The repeated outgoing calls made by A1 to A2 in the early

morning hours of 30.10.2013 which had been proved vide Exts.

P29(b), P36 (b), P37(b) P38, P39 evidence the conspiracy between

A1 and A2 that led to the murder of X at the hands of A1 on

29.10.2013.

● The allegation that the FIR had been anti-timed by the police is

incorrect. Non-registering of an FIR upon receipt of a complaint of

man missing under Section 57 of the Kerala Police Act is not

illegal and does not amount to suppression of earlier information.

Being only a man missing complaint and the same not being

information regarding the commission of a cognizable offence to

be registered under Section 154 Cr.P.C. and to be investigated

under Sections 155 and 157 of the Cr. P.C., the same could have

been registered only after conducting an enquiry contemplated

under Section 57 of the Kerala Police Act.

● Merely for the technical reason that the SHO ought to have

registered an FIR based on the purported man missing complaint,

the entire investigation by the police cannot be thrown overboard.

Ext. P1 (a) FIR cannot be treated as anti-timed as the details

2024:KER:69873

incorporated therein were provided by A2 upon being questioned

by PW35. [Reliance is placed on the dictum laid down in

Muhammed Shiraz @ Shiraz v. State of Kerala [2023 (3) KHC

517]; Pappu v. State of Uttar Pradesh (2022 KHC OnLine

6157); State of West Bengal v. Mir Mohammed Omar and

others (2000 KHC 1735].

● Deposition of PW31 based on Exts.P29 call details and 31

decoded tower location that on 29.10.2013 from 21.3 hours till

15.2 hours on the next day, the tower location of A2 was at

Chottanikkara substantiates the presence of A2 at the place of

occurrence and her role in the conspiracy to murder X and bury

the body at Kadayikkavalavu.

● The subscriber details and call details of the two mobile numbers

used by A2 and Ext.P31 decoded cell IDs produced by PW31 who

is the Nodal Officer of Bharti Airtel Ltd., Kerala Circle

substantiates the prosecution case and corroborates the

involvement of A2 in the conspiracy. (Arjun Panditrao Khotkar

v. Kailash Kushanrao Gorantyal and others [(2020) 7 SCC 1)];

● The evidence of PW3 and PW4, who are the next-door neighbours

of A1, A2 and A3 at Ambadimala, proves the presence of A1 and

A3 talking to each other near the well at 7:30 P.M. on 29.10.2013.

The presence of A3 at the place of occurrence from 8.21 P.M. on

29.10.2013 is proved by the fact that he had obtained the mobile

2024:KER:69873

phone of PW 3 in which his mother's (PW 4's) SIM card was being

used. A3 had at 8.21 pm on 29.10.2013 used the said phone to

make a call to A 2. This stands proved by the evidence of PW3 and

PW4 as well as from the call records of PW4 (Ext.P30 series)

proved through PW31. A3s role in the conspiracy thus stands

corroborated by the testimony of the said witnesses.

● The call details of the mobile phones of A1 and A2 (Ext. P29, P33)

reveal that there were continuous calls between them on the

evening of 29.10.2013 and in the early morning of 30.10.2013, i.e.,

at the time when X's death was caused at Ambadimala and the

next day when X's body was buried at Kadayikkavalavu. This

substantiates the charge of conspiracy among them. A 2 cannot

hence contend that she was unaware of and not a party to the

actions of A1 and A3. She was an active participant to the

conspiracy at all stages.

● PW 5 husband of the Hindi teacher who is residing in the other

portion of the same building let out to the accused, wherein A1,

A2 and A 3 resided along with X deposed that at around 8:25 P.M.,

on 29.10.2013 he had seen A 2 searching for something in the

compound of the house. He had also deposed that he saw A2

speaking to A1 and A3 inside the house. This substantiates the

presence of A1, A2 and A3 at the place of occurrence during the

relevant time and the sharing of thoughts between them. This

2024:KER:69873

testimony corroborates the conspiracy between the three accused.

● Recovery of the dead body of X from Kadayikkavalavu was

effected per the confessional statement of A1 to PW 36 while in

the custody of the police. This statement of A1 clearly implicates

the accused. The confessional statement of the accused to PW36

investigating officer [Ext.P17 (a)] is valid and reliable. Discovery

of the dead body effected pursuant to the said statement of A1 is

thus admissible under Section 27 of the Evidence Act. PW17 who

is a member of the Chottanikkara Panchayat has attested Ext.P17

inquest which was conducted from 4:00 P.M. to 6:00 P.M on

30.10.2013. [Reliance is placed on the dictum in State of

Maharashtra v. Suresh (2000 KHC 904); Dasan and others v.

State of Kerala (1986 KHC 153)]; Ramachandran K.C. V. State

of Kerala (2024 KHC Online 126); State of U.P. v. M.K.

Anthony (1985 KHC 542); NCT of Delhi v. Sunil (2001 KHC 37);

Perumal Raja @ Perumal v. State, Represented by Inspector

of Police (2024 KHC OnLine 6011).

● Disposal of the dead body of the child is a continuation of the

conspiracy hatched between A1 to A3 and is not just the causing

of the disappearance of evidence under Section 201 IPC. (Reliance

is placed on the dictum in Ajayan alias Baby v. State of Kerala

(2011 (1) KHC 1).

● A2 was leading a wayward life (if not sex work) and the evidence

2024:KER:69873

of PWs 23, 24, 25 and PW12 reveals the same. The deposition of

PW7 stated of he over hearing the reply of A1 during a telephone

call mentioning an amount of Rs.2500/- instead of Rs.1,500/- as

charges for sexual favours rendered by a woman (purportedly A2)

and terms the said conversation as res gestae under Section 6 of

the Evidence Act and submits that the said conversation happened

just a few weeks before the date of occurrence. This substantiates

the prosecution version.

● The conviction of A2 for the charge laid under Section 23 of the JJ

Act is valid and proper. Deposition of PW 15 and Exts.P14, P15

and P16 documents which include the admission register,

attendance register and the application form produced

substantiate the charge leading to the said conviction. Though A2

had sent the child to school, she had not taken care to see that she

attends the school regularly. Relevant pages of the attendance

register (Ext.P16 for 2012-13) substantiate the statement of PW 6

that the child was not regular in attendance. Statement of PW 6

that X used to come to the school crying and wearing shabby

clothes also substantiates that A2 was negligent regarding the

care of the child.

● Conviction of A1 under the POCSO Act is valid and sustainable.

PW 19 doctor who conducted the post-mortem examination had

noted that the vaginal walls and hymenal surface were reddened

2024:KER:69873

and oozed blood-stained fluid (Ext. P19). PW19 has not ruled out

an attempt at penetrative sexual assault and he has denied the

suggestion that redness could have been caused by insect bites.

Discussion and Conclusion:

10. Since the prosecution case hinges on circumstantial

evidence which in turn is based on the 'last seen' theory as well as on

the recovery affected based on disclosure statements of the accused, we

deem it relevant to examine the law pertaining to the same before

proceeding to examine the appreciation of evidence by the trial court.

Nature and evidence needed to prove the 'Last seen' theory:

11. 'Last seen' theory proposes that if a person is last seen

with the victim before a crime and he has no credible explanation to

offer, then there is a strong presumption that the person could be

responsible for the crime committed upon the victim. The proposition of

'last seen' is thus essentially based on circumstantial evidence.

12. Last seen theory obtain its statutory backing from Section

7 of the Evidence Act, which lays down that any fact related to the

occasion, cause, or effect of the thing that occurred or that provided an

opportunity for its occurrence will be relevant if it contributed to the

circumstances in which that thing occurred. This doctrine is also

intricately linked to Section 106 of the Evidence Act, which mandates

that "when any fact is especially within the knowledge of any person,

the burden of proving that fact lies upon him". Similarly, the

2024:KER:69873

presumption of fact that follows from the last seen theory can also be

located in Section 114 of the Evidence Act, which allows the court to

assume the existence of certain facts in matters involving natural

occurrences, human behaviour, and public and private business if the

existence of other facts is established.

13. Doctrine of 'last seen' has been subjected to extensive

scrutiny by the higher courts in India. The nature of proof with respect

to the last sighting of the victim and the accused together, the time

interval between such sighting and the revelation of the commission of

the crime, the nature of the explanation offered by the accused,

deductions to be drawn from the behaviour of the accused during and

after such sighting, his fleeing or absconding etc. have been emphasized

as ingredients which have crucial relevance when it comes to the

reliability of the last seen together theory [R.Sreenivasa v. State of

Karnataka [2023 SCC OnLine SC 1132], Jabir and others v. State of

Uttarakhand [2023 SCC Online SC 32], Ram Gopal S/o Mansharam

v. State of Madhya Pradesh (2023 SCC Online SC 158), Shankar v.

State of Maharashtra [2023 SCC Online SC 268], Boby V. State of

Kerala (2023 SCC Online SC50), Chotkau v. State of Uttar Pradesh,

[(2023) 6 SCC 742]; Surajdeo Mahto and another v. State of

Bihar [2021 SCC Online SC 542], Digamber Vaishnav and another v.

State of Chhattisgarh [2019 SCC Online SC 316], Satpal v. State of

Haryana [(2018) 6 SCC 610], Nizam and another v. State of

2024:KER:69873

Rajasthan [(2016) 1 SCC 550], Rambraksh alias Jalim v. State of

Chhattisgarh [(2016) 12 SCC 251], Krishnan alias Ramasamy and

others v. State of Tamil Nadu [(2014) SCC Online SC 509], Kanhaiya

Lal v State of Rajasthan [(2014) 4 SCC 715], Jaswant Gir v. State of

Punjab [2005 (12) SCC 438], Bodhraj alias Bodha and others v.

State of Jammu and Kashmir [2003 SCC (Cri) 201] and Arjun Marik

and others v. State of Bihar (1994) SCC (Cri.)1551].

14. The broad principles governing 'last seen' theory, as

deducible from the above-mentioned precedents are as follows:

● It is generally presumed to possess the nature of a secondary

evidence.

● In absence of primary or direct evidence and eyewitnesses, its

application could be tested subject to the facts and circumstances

of the case.

● Merely because a circumstance exists to employ this theory, does

not by itself lead to an inference that it is the accused who has

committed the crime.

● 'Last seen' theory can be invoked only when the same stands

proved beyond reasonable doubt. The burden on the accused

would kick in, only when the 'last seen theory' is established.

● 'De recenti' or 'recently', meaning the interval between the time

when the deceased and the accused were last seen alive and in

2024:KER:69873

company and the time when the former is found dead, must be so

short that the chance of any person except the accused being the

initiator of the crime, becomes impossible.

● When the time gap between the time when the deceased was seen

last with the accused and the time of murder, is wide, then

application of theory has to be with circumspection.

● Once the burden shifts and the accused is not able to put forth a

credible explanation or fails to place any explanation, that would

then provide an additional link in the chain of circumstances.

● In the absence of any other links in the chain of circumstantial

evidence, it is not possible to convict the accused solely on the

basis of the "last-seen" evidence, even if the version of the witness

in this regard is believed.

● The last seen theory should be applied taking into account the

case of the prosecution in its entirety. The factum of last seen

must not be considered in isolation. The circumstances that

preceded and followed from the point of the deceased being so

last seen in the presence of the accused must also be taken note

of.

● Once a reasonable inference can be drawn against the accused,

then the onus shifts on to him to discharge the burden as

envisaged in Section 106 of the Evidence Act.

● If the accused then offers no explanation, or furnishes a wrong

2024:KER:69873

explanation, absconds, motive is established, and there is

corroborative evidence available inter alia in the form of recovery

or otherwise forming a chain of circumstances leading to the only

inference for guilt of the accused, incompatible with any possible

hypothesis of innocence, then conviction can be based on the

same.

● Each case will have to be examined on its own facts for invocation

of the doctrine of 'last seen'.

● It is a theory nested in circumstantial evidence. If there be any

doubt or break in the link of the chain of circumstances, the

benefit of doubt must go to the accused.

Thus as reiterated by the Supreme Court in the cases referred to above,

"last seen" principle is a weak form of evidence that should be used with

great circumspection and care. It cannot be the sole basis for conviction

unless supplemented by other substantial evidence against the accused.

Circumstantial evidence and the Panchsheel mandates:

15. The essential conditions that must be fulfilled before an

accused can be convicted in a case based solely on circumstantial

evidence has been elaborated by the Supreme Court in the landmark

case of Sharad Birdhichand Sarda v. State of Maharashtra [(1984)

4 SCC 116] as follows:

"153. A close analysis of this decision would show that the following conditions must be fulfilled before a

2024:KER:69873 case against an accused can be said to be fully established:

(1) the circumstances from which the conclusion of guilt is to be drawn should be fully established. It may be noted here that this Court indicated that the circumstances concerned "must or should" and not "may be" established. There is not only a grammatical but a legal distinction between "may be proved" and "must be or should be proved" as was held by this Court in Shivaji Sahabrao Bobade v. State of Maharashtra [(1973) 2 SCC 793 : 1973 SCC (Cri) 1033: 1973 Crl LJ 1783] where the observations were made: [SCC para 19, p. 807: SCC (Cri) p. 1047] "Certainly, it is a primary principle that the accused must be and not merely may be guilty before a court can convict and the mental distance between 'may be' and 'must be' is long and divides vague conjectures from sure conclusions."

(2) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty, (3) the circumstances should be of a conclusive nature and tendency, (4) they should exclude every possible hypothesis except the one to be proved, and (5) there must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused."

The Panchsheel principles in Sarda's case have been approvingly

reiterated by the Supreme Court later in Pradeep Kumar v. State of

Chhattisgarh [2023) 5 SCC 350] and in Ramanand @ Nandlal Bharti

v. State of Uttar Pradesh [(2022) SCC OnLine SC 1396].

16. The above precedents reveal that just as with 'last seen'

theory, care and circumspection should be exhibited while proceeding

to convict solely based on circumstantial evidence and compliance of the

mandates as evolved in the cases discussed above, should be

scrupulously confirmed. Thus when circumstantial evidence forms the

2024:KER:69873

basis of conviction, such evidence must consist of proof of collateral

facts and circumstances from which existence of the main fact may be

inferred according to reason and common experience.

Discovery - based on Disclosure statements:

17. While Sections 25 and 26 of the Evidence Act puts in

restraints on the reception of confessional statements, Section 27

envisages a relaxation on the rigour in the said respect. Section 27 is

thus founded on the principle that even though the evidence relating to

confessional or other statements made by a person, whilst he is in the

custody of a police officer is tainted, if the truth of the information given

by him is assured by the discovery of a fact, it may be presumed to be

untainted in so far it distinctly relates to a fact thereby discovered. The

statement which is thus admissible under Section 27 is the one which is

the information leading to discovery.

18. In Ravishankar Tandon v. State of Chhattisgarh

[(2024) SCC Online SC 526)], the Supreme Court has reiterated the

dictum as laid down in State (NCT of Delhi) v. Navjot Sandhu alias

Afsan Guru [(2005) 11 SCC 600] which succinctly laid down the law on

the point as follows:

"121. The first requisite condition for utilising Section 27 in support of the prosecution case is that the investigating police officer should depose that he discovered a fact in consequence of the information received from an accused person in police custody. Thus, there must be a discovery of fact not within the knowledge of police officer as a consequence of information received. Of course, it is axiomatic that the information or disclosure should be free from any

2024:KER:69873 element of compulsion. The next component of Section 27 relates to the nature and extent of information that can be proved. It is only so much of the information as relates distinctly to the fact thereby discovered that can be proved and nothing more. It is explicitly clarified in the section that there is no taboo against receiving such information in evidence merely because it amounts to a confession. At the same time, the last clause makes it clear that it is not the confessional part that is admissible but it is only such information or part of it, which relates distinctly to the fact discovered by means of the information furnished. Thus, the information conveyed in the statement to the police ought to be dissected if necessary so as to admit only the information of the nature mentioned in the section. The rationale behind this provision is that, if a fact is actually discovered in consequence of the information supplied, it affords some guarantee that the information is true and can therefore be safely allowed to be admitted in evidence as an incriminating factor against the accused. As pointed out by the Privy Council in Kottaya case [AIR 1947 PC 67]

It has thus been laid down by the Supreme Court in Tandon's case

(supra) that :

"As such, for bringing the case under Section 27 of the Evidence Act, it will be necessary for the prosecution to establish that, based on the information given by the accused while in police custody, it had led to the discovery of the fact, which was distinctly within the knowledge of the maker of the said statement. It is only so much of the information as relates distinctly to the fact thereby discovered would be admissible."

19. In Subramanya v. State of Karnataka [(2022) SCC

OnLine SC 1400]. The Supreme Court has elucidated on the process,

stages and procedure to be complied with while recording disclosure

statements as well as the manner as to how it should be placed before a

court by the prosecution. It reads as follows ;

"77. The first and the basic infirmity in the evidence of all the aforesaid prosecution witnesses is that none of

2024:KER:69873 them have deposed the exact statement said to have been made by the appellant herein which ultimately led to the discovery of a fact relevant under Section 27 of the Evidence Act.

78. If, it is the say of the investigating officer that the accused appellant while in custody on his own free will and volition made a statement that he would lead to the place where he had hidden the weapon of offence, the site of burial of the dead body, clothes etc., then the first thing that the investigating officer should have done was to call for two independent witnesses at the police station itself. Once the two independent witnesses would arrive at the police station thereafter in their presence the accused should be asked to make an appropriate statement as he may desire in regard to pointing out the place where he is said to have hidden the weapon of offence etc. When the accused while in custody makes such statement before the two independent witnesses (panch- witnesses) the exact statement or rather the exact words uttered by the accused should be incorporated in the first part of the panchnama that the investigating officer may draw in accordance with law. This first part of the panchnama for the purpose of Section 27 of the Evidence Act is always drawn at the police station in the presence of the independent witnesses so as to lend credence that a particular statement was made by the accused expressing his willingness on his own free will and volition to point out the place where the weapon of offence or any other article used in the commission of the offence had been hidden. Once the first part of the panchnama is completed thereafter the police party along with the accused and the two independent witnesses (panch- witnesses) would proceed to the particular place as may be led by the accused. If from that particular place anything like the weapon of offence or blood stained clothes or any other article is discovered then that part of the entire process would form the second part of the panchnama. This is how the law expects the investigating officer to draw the discovery panchnama as contemplated under Section 27 of the Evidence Act. If we read the entire oral evidence of the investigating officer then it is clear that the same is deficient in all the aforesaid relevant aspects of the matter."

20. In Ramanand @ Nandlal Bharti Vs. State of Uttar

Pradesh (supra), the Supreme Court discussing the reliability of

recovery based on disclosure statements under Section 27 of the

Evidence Act has reiterated the above principles.

2024:KER:69873

21. The Supreme Court in Babu Sahebagouda Rudragoudar

and others v. State of Karnataka [2024 SCC OnLine SC 561] has

further elaborated on the manner holding that the investigating officer

should give a description of the conversation which had transpired

between himself and the accused which was recorded in the disclosure

statements. It was held that the disclosure statements cannot be read in

evidence and if that is all what has been done by the prosecution, then

the recoveries made in furtherance thereof are non est in the eyes of

law. When the investigating officer steps into the witness box for

proving such a disclosure statement, he would be required to narrate

what the accused stated to him. The investigating officer essentially

testifies about the conversation held between himself and the accused

which has been taken down in writing leading to the discovery of

incriminating fact(s).

22. Having thus reminded ourselves regarding the legal tenets

relevant to the case at hand, we now proceed to examine the

appreciation of evidence as well as the sustainability of the conviction

and sentence arrived at by the learned Sessions Judge.

Motive and its substantiation:

23. As per the prosecution, motive that led the appellants to

commit the crime was that 'X' who is the minor daughter of A2 from her

former marriage, was proving to be an obstacle to the wayward and

immoral life led by A2. She had been leading a life as a sex worker and

2024:KER:69873

had been living together with A1 and A3 accompanied by X, faking that

A1 was her husband and A3 was her brother. X was proving to be an

obstacle to this arrangement between A1 to A3 and hence they

conspired and caused her death. Evidence relied on by the prosecution

to substantiate motive is the testimonies of PW1, PW7, PW23, PW24,

and PW26.

24. PW1 is the father of A2. He has deposed that he knew that

A2 was living along with A1 and A3 in a house at Ambadimala. However,

in court, he deposed that he had not given any statement to the police

that the motive of murdering X was the desire of A2 to live with A1. He

also refuted his purported statement to the police that X was murdered

by A1 to A3 and that her body was buried somewhere. PW1 was

declared hostile and was cross-examined to no avail. Thus the evidence

of PW1 does not help the prosecution in proving the motive put forth.

Coming to PW 23, who is the landlord of an earlier tenanted premises

wherein the accused had earlier stayed together, he had deposed that

while staying in his house, he had once overheard A2 and A3 indulging

in obscene conversation and that made him suspicious of their

purported relationship as brother and sister. On yet another occasion,

PW23 had to call the residents of the locality when he saw a woman and

a man inside the house rented out by him. The man was found hiding

under the cot and the woman ran away. Since their conduct was not

good, A1, A2, and A3 were evicted by PW23 from the said rented house

2024:KER:69873

within 9 days of letting it out to them on rent. The said testimony of PW

23 remains uncorroborated. Even if substantiated the said statement

does not implicate any immoral behaviour on the part of A2. It cannot

also be used to substantiate the alleged motive put forth by the

prosecution. PW24 is yet another landlord of an earlier tenanted

premises wherein the accused had earlier stayed together with X. She

has deposed that A1 to A3 along with X had resided in her house on rent

from the end of July 2013 for 2½ months and that once she had seen A2

assaulting X and beating her on the head for refusing to eat food. She

had purportedly confronted A2 over this and later evicted them all from

her house. This testimony of PW24 does not substantiate the alleged

motive put forth by the prosecution. PW26, who is the security

supervisor at Kolencherry Medical Mission Hospital, where A2 had

worked as a doorkeeper at the Casualty and ICU, has deposed that A2

was terminated from service on 10.11.2012 on the allegation that many

men used to come enquiring about her. The deposition of PW 7 stated

that he overheard the reply of A1 during a telephone call mentioning an

amount of Rs.2500/- instead of Rs.1,500/- as charges for sexual favours

rendered by a woman in his custody (purportedly A2). Prosecution

heavily relied on this testimony and has put forth the same as a

substantiation of the contention that A2 was a woman of immoral

character.

25. In Habeeb Mohammad v. State of Hyderabad (AIR 1954

2024:KER:69873

SC 51), Supreme Court referred to Section 53 of the Evidence Act which

stipulates that in criminal proceedings, the fact that the person accused

is of good character is relevant and through M.C. Mahajan J. has held as

follows:

"In criminal proceedings a man's character is often a matter of importance in explaining his conduct and in judging his innocence or criminality. Many acts of an accused person would be suspicious or free from all suspicion when we come to know the character of the person by whom they are done. Even on the question of punishment an accused is allowed to prove general good character."

Thus the assessment of character in criminal cases and the exercise of

forming an opinion regarding the same is to be carried out strictly based

on the evidence tendered regarding the same. This is an exercise that

has to be carried out with great care and circumspection. A person's

past or his or her general reputation cannot be the sole deciding factor

for snatching away fundamental rights or tagging him or her as a

criminal. The testimonies of the witnesses aforesaid viz., PW1, PW 7, PW

23, PW24, and PW26, neither individually nor collectively constitute

legally reliable evidence to implicate A2 as a woman of immoral

character. That A2 was leading the life of a sex worker has not been

proved by the prosecution in a manner acceptable in law. Isolated and

uncorroborated testimonies of individual witnesses cannot be relied on

for a person as of immoral character. Hence the conclusions regarding

A2 arrived at by the trial court in the judgment that "She is a shame for

entire womanhood." and that "She is not even entitled to be called as

2024:KER:69873

mother." lacks any basis and were unwarranted in the facts an

circumstances of the case. Further, the purported motive for the crime

put forth against the appellants, especially against A2, flounders if we

take note of the fact that X has a younger sister who was already living

with the parents of A2, and even as per PW1, (A2's father) he and his

wife (A2's mother) were clamoring for X also to be returned to them for

fostering along with her younger sister. If A2 had perceived X as an

obstacle to their frolic as alleged by the prosecution, all that she needed

to do was to hand over X too to her parents, thus obviating the need for

A2 to take care of X by diligently pursuing her education and welfare as

she is reveled to have been doing all along even while shifting from one

resident to other. This simple logical explanation which strikes the root

of the purported motive put forth by the prosecution was lost to the trial

court.

26. Factual evidence being so, it now assumes relevance to

examine the imperativeness of proof of motive in a criminal trial. The

legal position in this respect has been succinctly explained by the

Supreme Court after a survey of the precedents on the point, in Sheo

Shankar Singh v. State of Jharkhand and another [(2011) 3 SCC

654] as follows:

15. The legal position regarding proof of motive as an essential requirement for bringing home the guilt of the accused is fairly well settled by a long line of decisions of this Court. These decisions have made a clear distinction between cases where prosecution relies upon circumstantial evidence on the one hand and those where it relies upon the testimony of eye

2024:KER:69873 witnesses on the other. In the former category of cases proof of motive is given the importance it deserves, for proof of a motive itself constitutes a link in the chain of circumstances upon which the prosecution may rely. Proof of motive, however, recedes into the background in cases where the prosecution relies upon an eye-witness account of the occurrence. That is because if the court upon a proper appraisal of the deposition of the eye-witnesses comes to the conclusion that the version given by them is credible, absence of evidence to prove the motive is rendered inconsequential. Conversely even if prosecution succeeds in establishing a strong motive for the commission of the offence, but the evidence of the eye-

witnesses is found unreliable or unworthy of credit, existence of a motive does not by itself provide a safe basis for convicting the accused. That does not, however, mean that proof of motive even in a case which rests on an eye-witness account does not lend strength to the prosecution case or fortify the court in its ultimate conclusion. Proof of motive in such a situation certainly helps the prosecution and supports the eye-witnesses. (See Shivaji Genu Mohite v. The State of Maharashtra, (1973) 3 SCC 219, Hari Shanker v. State of U.P. (1996) 9 SCC 40 and State of Uttar Pradesh v. Kishanpal and Ors. (2008) 16 SCC 73.)

27. As per Section 8 of the Indian Evidence Act, motive is a

relevant fact. It is one of the circumstances that would complete the

chain of circumstances. However, it is trite law that the prosecution is

not always bound to prove motive. In Perumal Raja @ Perumal v.

State represented by Inspector of Police (2024 SCC OnLine SC 12),

Supreme Court has held as follows:

"It is a settled principle of criminal jurisprudence that in a case based on circumstantial evidence, motive for committing the crime on the part of the accused assumes greater importance. This Court in various decisions has laid down the principles holding that motive for commission of offence no doubt assumes greater importance in cases resting on circumstantial evidence than those in which direct evidence regarding commission of offence is available. It is equally true that failure to prove motive in cases resting on circumstantial evidence is not fatal by

2024:KER:69873 itself. However, it is also well settled and it is trite in law that absence of motive could be a missing link of incriminating circumstances, but once the prosecution has established the other incriminating circumstances to its entirety, absence of motive will not give any benefit to the accused."

28. In the light of the above settled legal position, the

evidence put forth including the testimonies of PW1, PW 23, PW24, and

PW 26 does not prove that a motive to murder X existed in the

appellants. It thus assumes relevance to examine whether the

prosecution has established the other incriminating circumstances to its

entirety, so as to lead to a premise where the absence of motive could

augur well for the appellants. If other incriminating circumstances stand

proved entirely, then, the mere absence of proof of motive may not be of

any consequence.

Alleged Ante-timing of the FIR and its impact:

29. Ext.P1(a) (FIR) was registered at 10.00 A.M. on 30.10.2013 by

PW 35 (SI of Police) at Chottanikkara Police Station. A1, A2 and A3 had

been arrayed as accused therein and were charged under Secs. 302, 34

and 120B IPC as well as under POCSO Act and the JJ Act. The said FIR

was registered based on the statement given by PW1 who had along

with his daughter (A2) come to the Police Station in the morning of

30.10.2013 to register a complaint with respect to the missing of X from

the evening of 29.10.2013. In furtherance of the purpose of her visit to

the police station, A2 had purportedly written down a complaint about

her missing daughter and handed over the same to PW35. However, the

2024:KER:69873

said complaint was not recorded or registered. PW 35 had, on the other

hand, based on the statement of PW1 proceeded to register Ext.P1(a)

arraying A2 as an accused along with A1 and A3 and registered a crime

under as mentioned above. At the time when the FIR was registered, the

whereabouts of X were unknown. Neither her death nor the manner in

which it was caused had been known to PW1 or to the police. That the

body of X had been buried and the place of such burial was also not

known at the time of registering Ext.P1(a). The details of the crime and

the manner in which it was alleged to have been committed were

revealed only after the body of X was exhumed from the property of

PW10 at Kadaikkavalavu at around 3.30 P.M. on the same day. This

being the admitted fact, the contents of the FIR validly raise doubt and

suspicion as to whether it had been ante-timed. Further, the fact that

the FIR lodged at 10 A.M. on 30.10.2013, was despatched to the court

only at 11 P.M. that day and that it reached the court only even later

read along with the statement of PW1 that the body of X had already

been recovered at the time of registering Ext. P1 adds to the suspicion.

In his deposition, PW35, SHO who had registered the FIS and the FIR

had attempted to explain the said discrepancies. He stated that though

A2 had come to the Police Station to complain about her missing

daughter, he felt "something wrong" in the statement of A2. At the time

of registering the FIR, though he never knew that X had died, he was

nevertheless convinced of the death of X as he had interacted with A2 in

2024:KER:69873

detail with her at the Police Station.

30. It is trite that an FIR must form the basis of the investigation

and ought not to be the outcome of the investigation. It is also settled

that an FIR cannot be lodged in a murder case after the inquest. Such

an infirmity in the FIR will deepen the suspicion and cast a cloud on the

credibility of the prosecution story.

31. We have hence closely scrutinized the materials on record to

ascertain whether Ext.P1 (a) (FIR) was the result of consultations after

learning about the exhuming of X's body later in the day and whether

the witnesses could have just fallen in line with the story set up in Ext.

P1 (a). The non-production of the complaint preferred by A2 at the

Police Station and non-registration of an FIR based on the same are

omissions on the part of the police and the prosecution. The contention

that upon receipt of information about man missing, the SHO is only

expected to conduct an inquiry during his action to locate the missing

person and that Section 57 of the Kerala Police Act does not

contemplate any investigation as provided in the code and that the

essential responsibility of the SHO after registering the FIR under

Section 57 of the Kerala Police Act is to locate the missing person put

forth on the basis of the judgment reported in Muhammed Shiraz @

Shiraz v. State of Kerala (2023 (3) KHC 571) does not assist the

prosecution in this case.

32. Be that as it may, though the graphic precision with which

2024:KER:69873

details were recorded by PW 35 in Ext. P1 and P 1 (a) raised a doubt

that the said documents had been ante-timed, the statement of PW 35

that upon hearing the version of A2 he had a genuine doubt regarding

her forthrightness which led him to interact with her in detail, cannot be

brushed aside. Cross-examination of PW 35 on behalf of A2 has not

brought forth anything material to substantiate contention of ante

timing. He had not been cross-examined on behalf of A1 and A3. Thus

except for the inferences and deductions drawn on the basis of the time

of registration of the FIR and the exhuming of the body of X, no tangible

material has been put forth to conclude that there was ante-timing as

alleged. Further, the purported discrepancies noted regarding the ante-

timing of the FIR are not by themselves pivotal or sufficient enough to

overturn the investigation or to throw out the prosecution case. It is

especially so when we take note of the material facts that had been

revealed in the course of the investigation that followed.

33. In view of the above, contentions based on the ante-timing of

the FIR and consequent unsustainabilty of the entire prosecution case

cannot be countenanced.

Nature of injuries and cause of death:

34. Injuries found on the body of X are explained and enumerated

in Ext. P19, post-mortem report, which was marked through PW 19

(Assistant Professor of Forensic Medicine). In his deposition, PW 19 has

also stated his opinion as to the cause of death. A perusal of Ext. P19

2024:KER:69873

reveals that the injuries found on the body of X were substantial. It

mentions 25 injuries across the body of X. She had injuries on both her

upper and lower limbs, on her chest and abdomen, multiple contusions

and abraded contusions of varying size across the entire back of her

abdomen, and injuries over the head and neck. The opinion of PW19 as

to the cause of death can be summarised as follows: X had died of

traumatic brain injury. She had sustained injuries to the chest,

abdomen, and limbs prior to her death. Injury No. 25 suffered by her on

her head is fatal. The said injury can be caused by a forceful hit on the

head. Injury No.25 can be caused by hitting the head on a wall and the

said injury is sufficient in the ordinary course of nature to cause death.

From the nature of the injuries noted, the said injury No.25 was caused

by hitting the head on a broad surface. Injury No.25 though can be

caused by a single blow, taking note of the nature of the injury, it is

suggestive of multiple blows. Injury No.11 can be caused by trauma to

the upper limb due to the forceful blow. Injury Nos.12 to 16 can be

caused by an assault. The said injuries were more likely to be inflicted

injuries. Those injuries are possible by multiple blows like hard-hitting.

Looking at the position of injuries 6 to 8 it is more likely to be inflicted

injuries rather than by a fall. Injury No.1 is caused by fingernail when a

forcible grip is applied in that area. Other injuries could have been

caused by a fall or could be inflicted injuries. In his cross-examination,

PW 19 has stated that though injury No. 25 is possible by a fall from a

2024:KER:69873

higher level in the case at hand relating to X, he does not think that it is

by a fall. He also added that by considering the nature and pattern of

the injuries noted, he is of the opinion that Injury No. 25 is not caused

by a fall.

35. The statement of PW 19 that the pattern of injury on the

body of X would show that they were not caused by an accidental fall.

The grave injuries found all over the body of the child demonstrate that

it cannot be simultaneously sustained by a fall. Though in his testimony,

PW19 stated that certain other injuries noted on the body of X can be

inflicted or caused by a fall, the said statement cannot be extended to

injury No.25, which he had termed fatal. He has clarified in his cross-

examination that injury No.25 is not caused by a fall. PW 19s statement

thus cannot be termed as inconclusive. Thus homicidal death of X stands

proved by the deposition of PW19 and from a perusal of the injuries

elaborated in Ext.P19 postmortem report.

Presence of A1, A2 and A3 at the place of occurrence:

36. The presence of A1 and A3 at the place of occurrence, viz.,

at the house of PW2 (described in Ext.P4 scene mahazar), in the evening

of 29.10.2013, is deposed of by the neighbours viz., PW 3, PW4 and PW

5. PW 3, who is the next-door neighbor, has deposed that he had, at

around 7.30 P.M. in the evening, seen A1 and A3 standing and talking

near the well situated within the compound of the house. Though this is

disputed pointing out that PW3 could not have seen them at 7.30 P.M.

2024:KER:69873

from his house due to lack of a light source in that part of the

compound, no question to that effect is seen put to PW3 during his

cross-examination before the trial court. The reliance placed on

precedents to substantiate the relevance of the source of light though

attractive at first blush, in the facts and circumstances of the case at

hand, does not assume relevance. PW3 has spoken with clarity and has

also identified his neighbour viz., A1 in the court. The admission in his

statement that he had seen the name and photo of A1 and A3 in the new

papers the next day does not diminish the reliability of the deposition of

PW3. The next witness, who has spoken regarding the presence of A1,

A2 and A3 in the house during the relevant time is PW5 who is the

husband of a Hindi teacher and a tenant in the other portion of the same

house. He stated that at 8.30 P.M., on 29.10.2013, he had seen A2

searching for something in the compound and that upon his asking as to

what she was looking for she had answered in the negative and went

inside the house. He stated that at that time he saw A1 and A3 too

inside the house. This confirms the presence of A1, A2, and A3 at the

place of occurrence at around 8.30 P.M. on 29.10.2013. That the timing

mentioned by PW5 contradicts the call details (Ext.P29), which

mentioned that A2 had made a call to PW4 at 8.25 P.M., thus making it

impossible for PW5 to see and talk to A2 at 8.30 P.M., does not merit

much importance due to the inherent lack of precision associated with

call data details. PW4, who is the mother of PW3, has deposed that A3

2024:KER:69873

had, at around 8.15 P.M., on 29.10.2013, borrowed her phone in which

she uses her son's (PW4) SIM card and made a call to a woman (A2),

who had returned the call to the phone minutes later requesting to talk

to A3. The contention that the appellants had started residing in the

house at Ambadimala only 10 days back and the neighbours could not

have had time to see and identify the appellants is belied by the specific

and clear depositions of the concerned witnesses. The deposition of

PW10 that A1 had called him by noon on 29.10.2013 and told him that

the JCB work done by A1 at PW10's plot at Kadayikkavalavu has been

completed augments the prosecution evidence that A1 had after work

returned to the house at Ambadimala and would have reached there by

the time X was brought back home from bus stop by A3. That no

identification parade was held to identify A1 and A3 by the witnesses

also does not take away the evidentiary worth of the deposition of the

said witnesses. In addition to the deposition of the said witnesses, the

evidence tendered by PWs 31, 32, and 33 who are the Nodal Officers of

the respective cellular phone service providers of the SIM cards used in

the mobile phones of A1 and A2 as well as that PW3 which was used by

his mother PW4 corroborate the location of A1, A2 and A3 at the house

at Ambadimala from the evening of 29.10.2013 to the morning of

30.10.2013. Exts.P29, P30 (b), P31, P33, P35, P36 (b), P37 (b), P38 and

P39 which were marked through the respective Nodal Officers and

2024:KER:69873

relied on by the prosecution corroborate the location of A1, A2 and A3

on the said dates.

Last seen together theory and the burden on A3:

37. X was last seen alive when she was picked up from the bus

stop by A3 on 29.10.2013, at around 3.45 P.M. Nobody has seen her

alive subsequent thereto. PW6 driver of the school van has deposed

that A3 had turned up late to pick X from the bus stop and that he

waited for A3 to arrive and then the attender of the school van had

crossed the road along with X and had entrusted X to A3. Though the

said attender was not examined, the statement of PW6 regarding

entrustment of X with A3 is clear, cogent and uncontroverted. The dead

body of X was exhumed from the plot at Kadaikkavalavu on 30.10.2013,

at around 3.30 P.M. The time interval between the sighting of X along

with A3 and the revelation of the commission of the crime is thus around

24 hours. The purported explanation put forth by A3 as discerned from

the prosecution story is that he had entrusted X to A1 and left the place

of occurrence ie., the house at Ambadimala only to return later by 8.15

to find that X was missing from home. The chance fingerprints of A3

found on MO1 glass recovered from the place of occurrence and Ext.P27

report and the depositions of PW3, PW4, PW5, PW29 and PW30 confirm

the presence of A3 at the place of occurrence at around 7.30 P.M. and

8.30 P.M. on 29.10.2018. The deposition of PW6 that he had seen A3 to

pick up X from the bus stop on his bike when she was dropped off by the

2024:KER:69873

school van though prima facie places upon him an obligation to state her

whereabouts, the long period of nearly 24 hours between then and the

time of exhumation of the body of X, puts A3 beyond the presumption

under the last seen together theory. As is trite per the precedents

mentioned above, the nature of proof with respect to the last sighting of

the victim and the accused together, the time interval between such

sighting and the revelation of the commission of the crime, the nature of

the explanation offered by the accused, deductions to be drawn from the

behaviour of the accused during and after such sighting, his fleeing or

absconding etc. have been emphasized as ingredients which have

crucial relevance when it comes to the reliability of the last seen

together theory. 'Last seen' theory can be invoked only when the same

stands proved beyond reasonable doubt. The burden on the accused

would kick in, only when the 'last seen theory' is established. The

interval between the time when X and A3 were last seen alive together

and the time when X is found dead is not so short to rule out the

possibility of any person except A3 being the initiator of the crime.

Intervention by others is open and possible . It is trite that "last seen"

principle is a weak form of evidence that should be used with great

circumspection and care. It cannot be the sole basis for conviction

unless supplemented by other substantial evidence against the accused.

Hence In the facts and circumstances as revealed from the evidence

available, it could not be held that the 'last seen theory' is established as

2024:KER:69873

against A3, casting a burden on him as envisaged under Section 106 of

the Evidence Act.

Incriminating evidence recovered from the place of occurrence

38. Ext.P4 scene mahazar describes house No. III/332 situated

at Ambadimala, Chottanikkara, wherein appellants along with X had

been residing. X had allegedly met with death in the hall room of the

said house. Blood stains were found on the wall, floor, and door of the

said hall room. Scrapings of each of the blood stains were taken, and

FSL reports (Exts.P48 and P49) had been duly obtained. Depositions of

PW27 (Witness to Ext.P4 mahazar), PW28 (scientific Assistant DCRB),

PW29 (Fingerprint Expert, DCRB) and PW30 (Tester Inspector of Aluva

Fingerprint Bureau) supports the prosecution case regarding the

recovery effected from the place of occurrence and the samples

collected therefrom. Exts.P24, P25, and P26 reports were submitted by

PW28. MO1 glass seized from the house had the chance fingerprint of

A3, which was recorded in Ext.P27 report by PW30. This confirms that

A3 had been in the said house. FSL report produced, states that the

stains on the wall and the door were human blood, and that on the floor

was blood. Opinion with regard to blood grouping was not possible as

the results were inconclusive. The reports thus reasonably point

towards the house described in Ext.P4 mahazar as the place of

occurrence.

2024:KER:69873

Evidence to substantiate charge of murder:

39. Since the death of X has been found to be a homicide, the

next question to be considered is the role of the appellants in causing

the same and whether the act of the appellants amounts to culpable

homicide under Section 299 of IPC or as murder under Section 300 IPC

justifying their conviction by the trial court under Section 302 of the

IPC. If we conclude that Section 302 was not attracted and only Section

299 could be maintained against the appellants based on the facts

proved, then we have to proceed to consider the question whether the

appellants have committed an offence punishable under Section 304

Part I of the IPC or under Part II of the same Section.

40. A brief overview of the law relating to culpable homicide and

murder would be relevant before we proceed to scrutinize the

appreciation of evidence by the trial court.

41. The interplay between 'culpable homicide' and 'murder' and

the question regarding the sentence to be imposed once it is proved that

the accused has committed either of them has been subjected to

detailed judicial scrutiny. The limited consensus arrived at in the said

respect can be found in the observation of the Hon'ble Supreme Court

in Rampal Singh v. State of Uttar Pradesh [(2012) 8 SCC 289]. In

the context of applying 304 Part I and Part II, it was held by the Hon'ble

Court therein that "every case must essentially be decided on its own

merits. The court has to perform very delicate function of applying the

2024:KER:69873

provisions of the Code to the facts of the case with a clear demarcation

as to under what category of cases, the case at hand falls and

accordingly punish the accused."

42. The lex classicus on the topic remains the judgment of Vivian

Bose, J. in Virsa Singh v. State of Punjab (1958 KHC 451) which

pithily stated the essentials to be proved to decide on the applicability of

Section 300 IPC as follows:

"To put it shortly, the prosecution must prove the following facts before it can bring a case under s. 300, "thirdly " ; First, it must establish, quite objectively, that a bodily injury is present ; Secondly, the nature of the injury must be proved; These are purely objective investigations. Thirdly, it must be proved that there was an intention to inflict that particular bodily injury, that is to say, that it was not accidental or unintentional, or that some other kind of injury was intended. Once these three elements are proved to be present, the enquiry proceeds further and, Fourthly, it must be proved that the injury of the type just described made up of the three elements set out above is sufficient to cause death in the ordinary course of nature. This part of the enquiry is purely objective and inferential and has nothing to do with the intention of the offender. Once these four elements are established by the prosecution (and, of course, the burden is on the prosecution throughout) the offence is murder under s. 300, 3rdly. It does not matter that there was no intention to cause death. It does not matter that there was Do intention even to cause an injury of a kind that is sufficient to cause death in the ordinary course of nature (not that there is any real distinction between the two). It does not even matter that there is no knowledge that an act of that kind will be likely to cause death. Once the intention to cause the bodily injury actually found to be present is proved, the rest of the enquiry is purely objective and the only question is whether, as a matter of purely objective inference, the injury is sufficient in the ordinary course of nature to cause death. No one has a licence to run around inflicting injuries that are sufficient to cause death in the ordinary course of nature and claim that they are not guilty of murder. If they inflict injuries of that kind, they must face the consequences; and they can only escape if it can be shown, or reasonably deduced that the injury was accidental or otherwise unintentional."

2024:KER:69873

43. The Supreme Court had in Anbazhagan v. State

represented by the Inspector of Police [2023 KLT OnLine 1641

(SC)], considered the question whether the conviction of the appellant

for the offence punishable under Section 304 Part I of the IPC should be

further altered to Section 304 Part II of the IPC. After a detailed survey

of the precedents on the point, the Hon'ble Court summed up the law as

follows:

"Few important principles of law discernible from the aforesaid discussion may be summed up thus:-

(1) When the court is confronted with the question, what offence the accused could be said to have committed, the true test is to find out the intention or knowledge of the accused in doing the act. If the intention or knowledge was such as is described in Clauses (1) to (4) of Section 300 of the IPC, the act will be murder even though only a single injury was caused.

To illustrate : 'A' is bound hand and foot. 'B' comes and placing his revolver against the head of 'A', shoots 'A' in his head killing him instantaneously. Here, there will be no difficulty in holding that the intention of 'B' in shooting 'A' was to kill him, though only single injury was caused. The case would, therefore, be of murder falling within Clause (1) of Section 300 of the IPC. Taking another instance, 'B' sneaks into the bed room of his enemy 'A' while the latter is asleep on his bed. Taking aim at the left chest of 'A', 'B' forcibly plunges a sword in the left chest of 'A' and runs away. 'A' dies shortly thereafter. The injury to 'A' was found to be sufficient in ordinary course of nature to cause death. There may be no difficulty in holding that 'B' intentionally inflicted the particular injury found to be caused and that the said injury was objectively sufficient in the ordinary course of nature to cause death. This would bring the act of 'B' within Clause (3) of Section 300 of the IPC and render him guilty of the offence of murder although only single injury was caused.

(2) Even when the intention or knowledge of the accused may fall within Clauses (1) to (4) of Section 300 of the IPC, the act of the accused which would otherwise be murder, will be taken out of the purview of murder, if the accused's case attracts any one of the five exceptions enumerated in that Section. In the

2024:KER:69873 event of the case falling within any of those exceptions, the offence would be culpable homicide not amounting to murder, falling within Part 1 of Section 304 of the IPC, if the case of the accused is such as to fall within Clauses (1) to (3) of Section 300 of the IPC. It would be offence under Part II of Section 304 if the case is such as to fall within Clause (4) of Section 300 of the IPC. Again, the intention or knowledge of the accused may be such that only 2nd or 3rd part of Section 299 of the IPC, may be attracted but not any of the clauses of Section 300 of the IPC. In that situation also, the offence would be culpable homicide not amounting to murder under Section 304 of the IPC. It would be an offence under Part I of that Section, if the case fall within 2nd part of Section 299, while it would be an offence under Part II of Section 304 if the case fall within 3rd part of Section 299 of the IPC.

(3) To put it in other words, if the act of an accused person falls within the first two clauses of cases of culpable homicide as described in Section 299 of the IPC it is punishable under the first part of Section 304. If, however, it falls within the third clause, it is punishable under the second part of Section 304. In effect, therefore, the first part of this Section would apply when there is 'guilty intention,' whereas the second part would apply when there is no such intention, but there is 'guilty knowledge'.

(4) Even if single injury is inflicted, if that particular injury was intended, and objectively that injury was sufficient in the ordinary course of nature to cause death, the requirements of Clause 3rdly to Section 300 of the IPC, are fulfilled and the offence would be murder.

(5) Section 304 of the IPC will apply to the following classes of cases: (i) when the case falls under one or the other of the clauses of Section 300, but it is covered by one of the exceptions to that Section, (ii) when the injury caused is not of the higher degree of likelihood which is covered by the expression 'sufficient in the ordinary course of nature to cause death' but is of a lower degree of likelihood which is generally spoken of as an injury 'likely to cause death' and the case does not fall under Clause (2) of Section 300 of the IPC, (iii) when the act is done with the knowledge that death is likely to ensue but without intention to cause death or an injury likely to cause death.

To put it more succinctly, the difference between the two parts of Section 304 of the IPC is that under the first part, the crime of murder is first established and the accused is then given the benefit of one of the exceptions to Section 300 of the IPC, while under the second part, the crime of murder is never established at all. Therefore, for the purpose of holding an accused guilty of the offence punishable under the second part of Section 304 of the IPC, the accused need not bring

2024:KER:69873 his case within one of the exceptions to Section 300 of the IPC.

(6) The word 'likely' means probably and it is distinguished from more 'possibly'. When chances of happening are even or greater than its not happening, we may say that the thing will 'probably happen'. In reaching the conclusion, the court has to place itself in the situation of the accused and then judge whether the accused had the knowledge that by the act he was likely to cause death.

(7) The distinction between culpable homicide (Section 299 of the IPC) and murder (Section 300 of the IPC) has always to be carefully borne in mind while dealing with a charge under Section 302 of the IPC. Under the category of unlawful homicides, both, the cases of culpable homicide amounting to murder and those not amounting to murder would fall. Culpable homicide is not murder when the case is brought within the five exceptions to Section 300 of the IPC. But, even though none of the said five exceptions are pleaded or prima facie established on the evidence on record, the prosecution must still be required under the law to bring the case under any of the four clauses of Section 300 of the IPC to sustain the charge of murder. If the prosecution fails to discharge this onus in establishing any one of the four clauses of Section 300 of the IPC, namely, 1stly to 4thly, the charge of murder would not be made out and the case may be one of culpable homicide not amounting to murder as described under Section 299 of the IPC.

(8) The court must address itself to the question of mens rea. If Clause thirdly of Section 300 is to be applied, the assailant must intend the particular injury inflicted on the deceased. This ingredient could rarely be proved by direct evidence. Inevitably, it is a matter of inference to be drawn from the proved circumstances of the case. The court must necessarily have regard to the nature of the weapon used, part of the body injured, extent of the injury, degree of force used in causing the injury, the manner of attack, the circumstances preceding and attendant on the attack. (9) Intention to kill is not the only intention that makes a culpable homicide a murder. The intention to cause injury or injuries sufficient in the ordinary cause of nature to cause death also makes a culpable homicide a murder if death has actually been caused and intention to cause such injury or injuries is to be inferred from the act or acts resulting in the injury or injuries.

(10) When single injury inflicted by the accused results in the death of the victim, no inference, as a general principle, can be drawn that the accused did not have the intention to cause the death or that particular injury which resulted in the death of the victim. Whether an accused had the required guilty intention

2024:KER:69873 or not, is a question of fact which has to be determined on the facts of each case.

(11) Where the prosecution proves that the accused had the intention to cause death of any person or to cause bodily injury to him and the intended injury is sufficient in the ordinary course of nature to cause death, then, even if he inflicts a single injury which results in the death of the victim, the offence squarely falls under Clause thirdly of Section 300 of the IPC unless one of the exceptions applies.

(12) In determining the question, whether an accused had guilty intention or guilty knowledge in a case where only a single injury is inflicted by him and that injury is sufficient in the ordinary course of nature to cause death, the fact that the act is done without premeditation in a sudden fight or quarrel, or that the circumstances justify that the injury was accidental or unintentional, or that he only intended a simple injury, would lead to the inference of guilty knowledge, and the offence would be one under Section 304 Part II of the IPC."

44. In Pulicherla Nagaraju @ Nagaraja Reddy v. State of

Andhra Pradesh (AIR 2006 SC 3010) Supreme Court has held as

follows:

"It is for the courts to ensure that the cases of murder punishable under Section 302, are not converted into offences punishable under Section 304 Part I/II, or cases of culpable homicide not amounting to murder, are treated as murder punishable under Section 302."

45. The legal position being as discussed above, we now

proceed to consider the evidence as put forth by the prosecution and its

appreciation by the trial court.

46. Prosecution case is that on 29.10.2013, at around 3.45 PM

A3 had picked X from the bus stop and handed her over to A1. At the

house while A1 was alone with X he had in pursuance of the earlier

conspiracy hatched up by A1 to A3 caused her death of X by beating her

2024:KER:69873

and banging her head to the wall of the hall room. Thereafter A2 and A3

returned to the house and all the three together conspired to destroy

the evidence by burying the body of X deep in the vacant plot at

Kadayikkavalavu wherein A1 had been employed to work using the JCB

of which he is the driver.

47. The crucial question is whether the prosecution has proved

to the satisfaction of law that A1 had an intention to kill X and that he

did the alleged physical acts which led to the injuries noticed on the

body of X as per Ext. P19 postmortem report, in furtherance of the said

intention. His presence at the place of occurrence at Ambadimala stands

proved as discussed above.

48. The intention to cause death can be gathered generally from a

combination of a few or several circumstances. For eg.; Whether the

blow is aimed at a vital part of the body, the amount of force employed

in causing injury; whether the act was in the course of sudden quarrel

or sudden fight or free for all fight; whether the incident occurs by

chance or whether there was any premeditation; whether there was any

grave and sudden provocation, and if so, the cause for such provocation;

whether it was in the heat of passion; whether the person inflicting the

injury has taken undue advantage or has acted in a cruel and unusual

manner; whether the accused dealt a single blow or several blows etc.

The said list of circumstances is, of course, not exhaustive and there

may be several other special circumstances with reference to individual

2024:KER:69873

cases which may throw light on the question of intention. In the case at

hand, prosecution has not proved that A1 had the intention to kill X. It is

trite that the absence of motive does not disprove a murder charge. We

have already found as bald and perfunctory the alleged motive put forth

by the prosecution that the appellants had deceived to get rid of X who

was allegedly perceived as an obstacle to the easy and wayward life led

by them. We have already found that the said motive is illogical,

imaginary, and disproved. The same cannot be termed as an intention

and the latter has to be proved separately and independently. The next

step would be to ascertain whether the injuries noticed on X would point

toward an intention in him to kill X. As we have already noted above, the

injuries on X were fatal and the injury No.25, has been spoken to by

PW19 as the one that caused her death. Even if the observation of PW19

that the injuries noted on X were inflicted injuries and were not caused

by a fall or accident, the same is not by itself sufficient enough to lead to

the conclusion that A1 had an intention to cause the death of X. Even

the allegation of sexual assault committed by A1 on X, which we propose

to consider in detail separately, is not sufficient nor qualifies as an

intention in A1 to cause the death of X. Thus we note that the evidence

tendered by the prosecution has not proved the existence of the

intention or even the knowledge such as is described in Clauses (1) to

(4) of Section 300 of the IPC to attribute murder on A1. Even if injury

No. 25 mentioned by PW19 as fatal is inflicted, the prosecution ought to

2024:KER:69873

prove that the said particular injury was intended and objectively that

injury was sufficient in the ordinary course of nature to cause death,

thus attracting and fulfilling the requirements of Clause 3rdly to Section

300 of the IPC. We are of the considered opinion that the same is not

met by the prosecution evidence. We are mindful of the fact that the

intention to cause injury or injuries sufficient in the ordinary cause of

nature to cause death also makes a culpable homicide a murder if death

has actually been caused and the intention to cause such injury or

injuries is to be inferred from the act or acts resulting in the injury or

injuries. Evidence to meet the said requirements is also not seen put

forth by the prosecution against A1.

49. In view of the above, we conclude that the essential

ingredients to attract an offence punishable under Section 302 of the

IPC has not been made out. The conviction and sentence of the

appellants under Section 302 IPC is hence not sustainable. We note that

the evidence put forth by the prosecution will, however, place the act of

A1 as one that falls within the 2nd part of culpable homicide as

described in Section 299 of the IPC, ie., an act done with the intention

to cause bodily injury as is likely to cause death. The same qualifies as

an offence punishable under the first part of Section 304 IPC.

Criminal conspiracy among the appellants :

50. The law relating to criminal conspiracy has been succinctly

2024:KER:69873

laid down by the Supreme Court in Sajeev v. State of Kerala [(2023

(6) KLT 288 (SC)] as follows:

"The ingredients to constitute a criminal conspiracy were summarised by this Court in State through Superintendent of Police v. Nalini & Ors.6 (3-Judge Bench). They are as follows: i. Conspiracy is when two or more persons agree to do or cause to be done an illegal act or legal act by illegal means. ii. The offence of criminal conspiracy is an exception to the general law, where intent alone does not constitute crime. It is the intention to commit a crime and join hands with persons having the same intention.iii. Conspiracy is hatched in private or in secrecy. It is rarely possible to establish a conspiracy by direct evidence. Usually, the existence of the conspiracy and its objects have to be inferred from the circumstances and the conduct of the accused. iv. Where in pursuance of the agreement, the conspirators commit offenses individually or adopt illegal means to do a legal act that has a nexus to the object of the conspiracy, all of them will be liable for such offenses even if some of them have not actively participated in the commission of those offenses.

These principles were followed in Yakub Abdul Razak Memon v. State of Maharashtra7 (2-Judge Bench), wherein this Court reiterated that to establish conspiracy it is necessary to establish an agreement between the parties. Further, the offence of criminal conspiracy is of joint responsibility, all conspirators are liable for the acts of each of the crimes which have been committed as a result of the conspiracy. [See also: Arvind Singh v. State of Maharashtra8 (3-Judge Bench); Mohd. Naushad (supra)]

In Nalini's case itself, it has been held as under :

"662. ... It is not necessary that all the conspirators should participate from the inception to the end of the conspiracy; some may join the conspiracy after the time when such intention was first entertained by any one of them and some others may quit from the conspiracy. All of them cannot but be treated as conspirators. Where in pursuance of the agreement the conspirators commit offences individually or adopt illegal means to do a legal act which has a nexus to the object of conspiracy, all of them will be liable for such offences even if some of them have not actively participated in the commission of those offences."

2024:KER:69873 The said judgment was quoted with approval in Central Bureau of Investigation & Anr. v. Mohd. Parvez Abdul Kayuum & Ors.23. Thus, it is not necessary that A-1 should participate till the end of conspiracy as some may quit from the conspiracy but all of them would be treated as conspirators. The common intention requires a pre-arranged plan and prior concert. Thus, there must be prior meeting of minds. The common intention must exist prior to the commission of the act in a point of time."

51. In Ram Sharan Chaturvedi v. State of Madhya Pradesh

(2002) 16 SCC 166, the Supreme Court has held as follows:

"The principal ingredient of the offence of criminal conspiracy under Section 120B of the IPC is an agreement to commit an offence. Such an agreement must be proved through direct or circumstantial evidence. Court has to necessarily ascertain whether there was an agreement between the Appellant and A-1 and A-2. In the decision of State of Kerala v. P. Sugathan and Anr.2, this Court noted that an agreement forms the core of the offence of conspiracy, and it must surface in evidence through some physical manifestation:

"12. ...As in all other criminal offences, the prosecution has to discharge its onus of proving the case against the accused beyond reasonable doubt. ...A few bits here and a few bits there on which the prosecution relies cannot be held to be adequate for connecting the accused with the commission of the crime of criminal conspiracy... 13. ...The most important ingredient of the offence being the agreement between two or more persons to do an illegal act. In a case where criminal conspiracy is alleged, the court must inquire whether the two persons are independently pursuing the same end or they have come together to pursue the unlawful object. The former does not render them conspirators but the latter does. For the offence of conspiracy some kind of physical manifestation of agreement is required to be established. The express agreement need not be proved. The evidence as to the transmission of thoughts sharing the unlawful act is not sufficient..."

52. The charge of conspiracy alleged by the prosecution

against the Appellants thus must thus evidence of explicit acts or

2024:KER:69873

conduct on their part, manifesting conscious and apparent concurrence

of a common design. This burden is attempted to be discharged by the

prosecution mainly relying on the call details from the mobile phones of

A1 and A2. Evidence tendered by PWs 31, 32, and 33 who are the Nodal

Officers of the respective cellular phone service providers of the SIM

cards used in the mobile phones of A1 and A2 as well as that of PW 3

which was used by his mother PW4 corroborate conspiracy between A1

to A3 from the evening of 29.10.2013 to the morning of 30.10.2013.

Exts. P29, P 30 (b), P 31, P33, P35, P 36 (b), P37 (b), P 38 and P 39

which were marked through the respective Nodal Officers and relied on

by the prosecution offer substantiation in the said respect. There had

been repeated phone calls between A2 and A1 nearly 15 in number,

after X had been picked up from the school van on 29.10.2013 by A3.

Calls were made from 3.22 P.M. to 5.48 P.M. between A1 and A2

continuously. Thereafter an interregnum from 7:58 PM to 9:14 P.M. is

noted. The said calls give credence to the prosecution case that A2 was

fully aware of what was transpiring in the house during the relevant

time on the eve of 29.10.2013. There after, repeated outgoing calls are

seen made by A1 to A2 in the early morning hours of 30.10.2013. These

calls point to the conspiracy hatched between A1 and A3 pursuant to

which along with A3, the body of X was buried at Kadayikkavalavu using

the JCB. The evidence tendered unequivocally points to the fact that A1,

A2 and A3 had come together to pursue the common unlawful object.

2024:KER:69873

The existence of the conspiracy can thus be validly inferred from the

circumstances and the conduct of the appellants as revealed from the

said depositions satisfy the mandates of Section 120B of IPC. A1, A2

and A3 are thus found guilty of conspiring to cause bodily injury as is

likely to cause the death of X and find them guilty under Section 120B of

IPC.

53. Evidence tendered by PWs 31, 32, and 33 who are the

Nodal Officers of the respective cellular phone service providers of the

SIM cards used in the mobile phones of A1 and A2 as well as that of

PW3 which was used by his mother PW4 corroborate conspiracy

between A1 to A3 from the evening of 29.10.2013 to the morning of

30.10.2013. Exts.P29, P30 (b), P31, P33, P35, P36 (b), P37(b), P38 and

P39 which were marked through the respective Nodal Officers and

relied on by the prosecution offer substantiation in the said respect.

There had been repeated phone calls between A2 and A1 nearly 15 in

number after X had been taken from the school bus on 29.10.2013 by

A3. Calls were made from 3:22 P.M. to 5:48 P.M. between A1 and A2

continuously. Thereafter an interregnum from 7:58 PM to 9:14 P.M. is

noted. The said calls give credence to the prosecution case that A2 was

aware of what was transpiring in the place of occurrence during the

relevant time on the eve of 29.10.2013. Thereafter, repeated outgoing

calls are seen made by A1 to A2 in the early morning hours of

30.10.2013. This points to the conspiracy hatched between them

2024:KER:69873

pursuant to which along with A3, the body of X was buried at

Kadayikkavalavu using the JCB.

Conviction and sentence of A1 under the POCSO Act :

54. A1 has been found guilty and sentenced under Section 9(l)(m)

r/w. Section 10 of the POCSO Act. The correctness and validity of the

said conviction and sentence are assailed by the learned counsel for A1.

We proceed to consider the same.

55. Ext.P1 (FI statement) and in Ext.P1 (a) (FIR), contains

references to the sexual assault said to have been committed by A1

upon X, as spoken to by PW1. However, PW1 had in his deposition

stated that he had only hearsay information regarding A1 sexually

abusing X and he specifically denied that he made any such statement to

the police as seen in Ext. P1. He was hence declared hostile and cross-

examined to no avail. Thereafter, the only evidence that remained to

substantiate the charges against A1 under the POCSO Act was the

testimony of PW 19 who had issued Ext.P19 postmortem report. The

deposition of PW 19 to the extent relevant to the charges under the

POCSO Act reads as follows:

"Vaginal walls and bymenal suppress were reddened and oozed blood stain fluid. Hymen was intact. No gross injuries was made out in the labia."

"The redness over the vaginal hymen surface and urethra are not normally expected in a small child. This is possible by fondling and fingering, but in this case, I am of the opinion that no sexual assault has taken place. I cannot see any evidence of penetrative sexual assault. I cannot rule out an attempt of penetrative sexual assault."

2024:KER:69873

56. While being cross-examined by the counsel for A1, PW 19

had stated as follows:

"Redness on the vaginal wall and hymenal surface can be caused by insect bites (Q). This is a 4-year-old girl, if it was an insect bite the redness could have been on the vulva. So I am of the opinion that the redness noted in the genitalia is not by the insect bite."

The legal premise in which the above evidence was appreciated by the

trial court is discernible from para 62 of the judgment. It would be

relevant to reproduce the same as follows:

"62. Going by Section 29 of the POCSO Act, there is a statutory presumption that the accused has committed the offence punishable under Sections 3,5,7 and 9 as the case may be, unless the contrary is proved. Going by Section 30 of the POCSO Act, the Special Court shall presume that the accused had the mental state, i.e., sexual intent unless the contrary is proved. Here A1 did not adduce any evidence at all though he could have rebutted the presumption from the circumstances of the case by effectively cross-examining the prosecution witnesses. There was no such circumstance that could rebut the said presumptions. Though the witnesses were cross-examined on behalf of A1, nothing could be brought out to discredit the witnesses. Since the trial court had already found that the victim was murdered by A1, therefore it is also to be held as proved that X was sexually assaulted by the 1st accused by fondling and fingering on her vagina."

Based on the above-said reasoning, the trial court arrived at the

conclusion that "it is proved beyond reasonable doubt that the victim

was sexually assaulted by A1" and proceeded to convict and sentence

A1 for the offence of sexual assault under the POCSO Act. Before

proceedings to consider the correctness of the finding arrived at by the

trial court, it would be relevant to consider the sustainability of the legal

2024:KER:69873

reasoning seen adopted by the trial court in para 62 of the judgment.

57. Section 29 of the POCSO Act reads thus:

"Where a person is prosecuted for committing or abetting or attempting to commit any offence under sections 3, 5, 7 and section 9 of this Act, the Special Court shall presume, that such person has committed or abetted or attempted to commit the offence, as the case may be unless the contrary is proved."

Section 29 thus stipulates a presumption that could be disproved by the

accused by leading in evidence. It is a trite law that a presumption by

itself is not an evidence. It is only a rule of evidence.

Presumption is a tool created to help the prosecutor carry the heavy

burden imposed on the state in criminal cases. Due to constitutional

constraints, it can operate only as an inference. A presumption cannot

be used to transgress and whittle down the constitutionally guaranteed

rights and protections of an accused in criminal proceedings. The

impact of the presumption stipulated in Section 29 of the POCSO Act on

the constitutional rubric, especially on the guaranteed rights under

Articles 20(3) and 21 of the Constitution was touched upon by a Division

Bench of the High Court of Tripura in Sri.Joubansen Tripura v. State

of Tripura [2021 SCC OnLine Tri 176]. It was observed therein as

follows:

"If an accused is convicted only on the basis of presumption as contemplated in Sections 29 and 30 of the POCSO Act, then, it would definitely offend Articles 20(3) and 21 of the Constitution of India. In my opinion, it was not the object of the legislature. Presumption of innocence is a human right and cannot per se be equated with the fundamental right under Article 21 of the Constitution of India. The Supreme Court in various

2024:KER:69873 decisions has held that, provisions imposing reverse burden must not only be required to be strictly complied with but also may be subject to proof of some basic facts as envisaged under the Statute. [See State of Bombay Versus Kathi Kalu Oghad, (1962) 3 SCR 10: AIR 1961 SC 1808: (1961) 2 Cri LJ 856].

It may safely be said that presumptions under Sections 29 and 30 of the POCSO Act do not take away the primary duty of prosecution to establish the fundamental facts. This duty is always on the prosecution and never shifts to the accused. POCSO Act has no different connotations. Parliament is competent to place burden on certain aspects on the accused especially those which are within his exclusive knowledge. It is justified on the ground that, Page 12 prosecution cannot, in the very nature of things be expected to know the affairs of the accused. This is specifically so in the case of sexual offences, where there may not be any eye witness to the incident. Even the burden on accused is also a partial one and is justifiable on larger public interest. [State of Bombay Versus Kathi Kalu Oghad, (1962) 3 SCR 10: AIR 1961 SC 1808:

(1961) 2 Cri LJ 856; Noor Aga Vrs. State of Punjab & Anr.,(2008) 16 SCC 417; Abdul Rashid Ibrahim Vrs.

State of Gujarat (2000) 2 SCC 513]"

We have also benefited from an observation on the same subject by a

Division Bench of the Gauhati High Court in Latu das v. State of

Assam (2019 SCC OnLine Gau 5947), which reads as follows:

"We also take note of the presumption under section 29 of the POCSO Act which provides that when a person is prosecuted for committing or abetting or attempting to commit any offence under sections 3, 5, 7 and 9 of this Act, the Special Court shall presume that such person has committed or abetted or attempted to commit the offence as the case may be, unless the contrary is proved. The above statutory presumption, which a court is bound to raise in a prosecution for offence under sections 3, 5, 7 and 9, of the POCSO Act put a reverse burden on the accused, which is an exception to the general principle of criminal justice, that burden to prove the guilt beyond reasonable doubt lies on the prosecution, and the accused has a right to remain silent. The statutory presumption under section 29 of the POCSO Act creates a restriction on the accused's right to remain silent. Because once there is adequate material for raising a presumption under section 29 of the POCSO Act, the special court is justified in recording conviction on the basis of such presumption, unless

2024:KER:69873 the accused rebuts, the presumption, or proves the contrary, to what was/were the basis of raising presumption."

"However, one must bear in mind that presumption is not in itself evidence, it is only inference of fact drawn from other known or proved facts; and as such, in order to draw a presumption, statutory or otherwise, there must be existence of proved facts, from which a presumption can be raised. Therefore, presumption under section 29 of the POCSO Act, does not absolve the prosecution from its usual burden to prove the guilt of the accused beyond reasonable doubt. It only lessens its burden to some extent and puts a corresponding burden on the accused. Initial burden in a criminal case is always on the prosecution to bring on record reasonable evidence and materials to prove that the accusation brought against the accused is true. Once such evidence or materials are brought on record prima facie establishing the case of the prosecution, then only the court is obliged to raise presumption under section 29 of the POCSO Act and in that situation only the burden stands shifted to the accused to rebut the presumption. If the accused fails to rebut the presumption, court is justified to hold the accused guilty of offence under sections 3, 5, 7 and 9 of the POCSO Act"

Further, this Court has in David v. State of Kerala [2020 (4) KHC

717], observed that :

"A presumption is not in itself evidence, but only makes a prima facie case for the party in whose favour it exists. It indicates the person on whom evidential burden lies. When presumption is conclusive, it obviates the production of any other evidence to dislodge the conclusion to be drawn on proof of certain facts and when it is rebuttable, it enables the party on whom lies the duty of going forward with evidence on the fact presumed to adduce evidence to show that the fact is not as presumed [See M/s. Sodhi Transport Co. and another, etc. v. State of U.P. and another etc., AIR 1986 SC 1099]."

58. In the backdrop of the above-settled precedents in a

prosecution for an offences under Sections 3, 5, 7, and Section 9 of the

POCSO Act, a finding of conviction cannot be entered into solely based

on the reasoning that Section 29 of the POCSO Act stipulates that the

2024:KER:69873

Special Court shall presume that such person has committed or abetted

or attempted to commit the offence and that the accused had not

successfully discharged his burden to prove otherwise. The Court has

the bounden duty to first confirm that the prosecution has validly

discharged its usual burden to prove the guilt of the accused beyond

reasonable doubt. It is only thereafter that the presumption stipulated

under Section 29 would get activated. In other words, the presumption

under Section 29 cannot be equated as an 'evidence' to convict the

accused under the POCSO Act. In the facts of the case at hand, the

evidence tendered by the prosecution does not prove beyond reasonable

doubt that the victim was sexually assaulted by A1. The trial court erred

in brushing aside the unequivocal statement of PW19 the Asst. Professor

of Forensic Medicine that, in his opinion, no sexual assault has taken

place. Further PW1 had deposed that he has not given a statement to

the police that A1 had been sexually assaulting X. He has also stated

that the said allegation has only been hearsay. The statements

mentioned in Ext.P19 postmortem report do not lead to a conclusion

that X was sexually assaulted by A1. No incriminating evidence had

been produced by the prosecution to substantiate the charge leveled

against A1 under the POCSO Act. The threshold from which the burden

would have shifted onto A1 to prove his innocence had not been

breached by the prosecution.

59. We are hence of the opinion that the factual matrix of the

2024:KER:69873

case does not call for invocation of the aforesaid statutory presumption,

so as to convict the accused on the charges levelled against him. Thus

the finding of the trial court that the statutory presumption would work

against A1 and that he had not discharged his duty to rebut the

presumption, based on the cross-examination of PW19, the same cannot

be sustained. Hence the conviction and sentence of A1 under Section

9(l)(m) r/w. Section 10 of the POCSO Act is hereby set aside.

Conviction and sentence of A2 under the JJ Act :

60. A2 has been found guilty under Section 23 of the JJ Act.

The trial court found that she being the biological mother and having

the charge and control over X, had exposed X and subjected her to

mental and physical suffering. The trial court in para 66 of the judgment

concluded as follows:

"Here it is proved that A2 had conspired with the accused 1 and 3, to cause death of her own daughter, X. So the accused A2 is found guilty u/s 23 of the Juvenile Justice (Care And Protection Of Children) Act, 2000 and she is convicted thereunder for that offence also."

Consequent to the said finding, the trial court sentenced A2 to 6 months

of rigorous imprisonment. We now proceed to consider the legal

sustainability of the said conviction and sentence. Section 23 of the JJ

Act reads as follows:

"Punishment for cruelty to juvenile or child.- Whoever, having the actual charge of or control over, a juvenile or the child, assaults,abandons, exposes or willfully neglects the juvenile or causes or procures him to be assaulted, abandoned, exposed or neglected

2024:KER:69873 in a manner likely to cause such juvenile or the child unnecessary mental or physical suffering shall be punishable with imprisonment for a term which may extend to six months, or fine, or with both."

Thus, an accused charged under Section 23 can be sentenced under the

said provision based on independent and positive evidence of the

commission of an offence as stipulated in the said section. Towards

proving A2's culpability in the said respect, the prosecution had placed

reliance on the deposition of PW6, PW15, PW24 and PW25. In his

deposition, PW6, who is the driver of the school van, has stated that X

was not regular in her attendance at school. He has also stated that on

most days, she used to wear shabby clothes and used to board the van

crying. Once he had seen some injury on her face and legs and upon

asking he was told that she had fallen down from a bike. PW 15, a

teacher at the school where X was a student, had deposed that X was

not regular in attendance at school. She, however, also deposed that X

was not her student. PW 24 who is the landlord of the house wherein

the accused had stayed earlier along with X, deposed of an instance

where she had seen A2 beating X when she had refused to eat food.

PW25 who was yet another landlord of an earlier rented premises has

deposed that once he had heard a commotion from the house and upon

inquiring he had seen A2 standing with X lying on her shoulders. He

was told by A2 that X had fits and it was only when PW25 prodded as to

why she was not being taken to hospital, that X was taken to hospital by

2024:KER:69873

A2 and A3. The statements of the said witnesses along with the fact

that the body of X was exhumed based on the disclosure statements of

A1 and A3 are relied on by the prosecution to contend that A2 is guilty

of the charge under Section 23 of the JJ Act for she had caused the child

to be assaulted, abandoned, exposed and/or neglected X, leading to her

death at the hands of A1.

61. Section 23 is a penal statute that defines the offence,

enumerates the necessary ingredients to constitute its commission, and

also lays down the penalty for the commission of the same. For

maintaining a conviction under Section 23, independent and positive

evidence of the commission of the offence by the accused himself,

meeting the mandates of the said Section is necessary. The offence

cannot be deemed to have been committed by implication. The

deposition of the witnesses mentioned above does not independently or

cumulatively reveal the commission of any ingredients necessary to

prove the charges levelled against A2 under Section 23. The trial court

however, had proceeded to convict and sentence A2 under the said

Section on the premise that it has been "proved that A2 had conspired

with the accused 1 and 3, to cause the death of her own daughter, X."

Such a general finding by implication cannot be a substitute for

independent and positive evidence of culpability of the person charged

under Section 23 of the JJ Act. The conviction and sentencing of A2

under Section 23 of the JJ Act is thus bereft of legal reasoning,

2024:KER:69873

unsustainable and hereby set aside.

Conclusion:

62. From the above discussion, we conclude that the

prosecution has established the circumstantial evidence beyond

reasonable doubt. The circumstances from which an inference of guilt is

sought to be drawn have been conjointly and firmly established by the

evidence tendered by the prosecution. The evidence put forth does

unerringly point towards the guilt of the accused/appellants.

Cumulatively taken, the circumstances put forth by the prosecution

against the appellants form a chain so complete that there is no escape

from the conclusion that within all human probability, the crime was

committed by the appellants by illegally conspiring together and each

working in furtherance of the common object.

63. Accordingly, we conclude that the prosecution has

established beyond reasonable doubt that the appellants had conspired

and committed offences amounting to culpable homicide with the

intention to cause bodily injury as is likely to cause the death of X. They

have also conspired and caused the disappearance of evidence of

offence by hiding the dead body of X. Appellants are hence liable to be

convicted under Section 304, Part I read with Section 120B IPC.

Accordingly, the conviction and sentence of A1, A2 and A3 by the

District and Sessions Court, Ernakulam, are hereby set aside. A1, A2

and A3 are sentenced to undergo rigorous imprisonment for life and to

2024:KER:69873

pay a fine of Rs.50,000/- (Rupees Fifty Thousand only) each u/s.304, Part

I r/w 120B of IPC. In default of payment of fine amount, A1, A2 and A3

shall undergo imprisonment for another period of one year. A1, A2 and

A3 are also sentenced to undergo rigorous imprisonment for a period of

7 (seven) years and to pay a fine of Rs.25,000/- (Rupees Twenty Five

Thousand only) u/s 201 r/w 120B of IPC. In default of payment of the

fine amount, A1, A2 and A3 shall undergo imprisonment for another

period of six months. The sentence of imprisonment shall run

concurrently. As we have sustained the conviction and sentence of the

appellants u/s.304 r/w.120B IPC, we do not deem it necessary to

separately sustain the conviction and sentence of the appellants

u/s.120B IPC. The separate conviction and sentence of the appellants

u/s.120B IPC is therefore set aside. Set-off is allowed.

DSR is answered in the negative. The Crl.Appeals are allowed

as above.

Sd/-

DR.A.K.JAYASANKARAN NAMBIAR JUDGE

Sd/-

SYAM KUMAR V.M. JUDGE csl

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter