Citation : 2022 Latest Caselaw 16990 MP
Judgement Date : 21 December, 2022
CRA No.786 of 2012 DB
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE VIJAY KUMAR SHUKLA
&
HON'BLE SHRI JUSTICE RAJENDRA KUMAR (VERMA)
CRIMINAL APPEAL No.786 of 2012
BETWEEN:-
RAMESH S/O BAPU GIRI, AGED- 40 YEARS
OCCUPATION SERVICE 4/97, AVAS NAGAR,
1.
DEWAS(MADHYA PRADESH),
.....APPELLANT
(SHRI C.L. YADAV, LEARNED SENIOR COUNSEL WITH SHRI SHYAM
SINGH THAKUR, LEARNED COUNSEL FOR THE APPELLANT)
AND
THE STATE OF MADHYA PRADESH
THROUGH POLICE STATION BNP DEWAS,
DISTRICT DEWAS(MADHYA PRADESH)
.....RESPONDENT/STATE
SHRI MUKESH KUMAWAT, LEARNED GOVT. ADVOCATE FOR THE
RESPONDENT/STATE)\
Reserved on 14.12.2022
Pronounced on 21.12.2022
This appeal having been heard and reserved for judgment, coming
on for pronouncement this day, JUSTICE SHRI RAJENDRA KUMAR
(VERMA) pronounced the following:
CRA No.786 of 2012 DB
************************************************************
JUDGEMENT
1. This criminal appeal under Section 374 of Cr.P.C. is preferred
being aggrieved by the judgment and order dated 13/04/2012, passed by
the learned Sessions Judge, Dewas in S.T. No.253/11 whereby the
appellant has been found guilty for the offence punishable under Section
302 of IPC and sentenced to Life Imprisonment.
2. As per prosecution story, the deceased Hemlata was married with
appellant 20 years prior to the incident. Appellant ill treated his wife after
marriage. Mother of the deceased Koshaliyabai had engaged the appellant
in employment of Tata Tea Company at village-Manglia. But three months
before the incident, the appellant discontinued his job and his wife
(deceased) maintained family by doing some labour work. 5-6 days before
the incident, there was a dispute between the husband(appellant) and wife
(deceased), after which deceased came to her parental house and three days
prior to the incident, the appellant came and brought deceased back to his
home. On 13.06.2011 at about 11.40 p.m. appellant Ramesh came to the
police station with knife in his hand wearing blood stained clothes and CRA No.786 of 2012 DB
stated that he murdered his wife due to her bad character, the said
information was recorded by SHO- Pratap Singh Ranawat (PW-9) at
Rojnamcha Sanha No.796 (Ex.P-16C) SHO Ranawat went to the spot and
found dead body of Hemlata at the house of appellant. Subsequently
Dehati Nalishi Ex.P-13 was scribed and Balram Vyas, HC (PW-6) posted
at P.S.- Bank Note Press, District-Dewas registered F.I.R. Ex.P-10, crime
number 446/2011 under Section 302 of IPC, against the appellant.
3. During investigation, the appellant was arrested, weapon used
in the crime and blood stained clothes were seized from appellant as per
seizure memo Ex.P-6. Spot Map was prepared. Autopsy has been done.
Clothes of deceased and bed-sheet etc. from the spot were also seized and
the seized articles were sent to FSL examination. and upon completion of
the investigation, the charge-sheet was filed under Section 302 of IPC and
under Section 25 of Arms Act, 1959. Thereafter, the case was committed to
session court, Dewas and the trial court framed charges against appellant
under Section 302 of IPC, who denied the charges and pleaded for trial.
4. Appellant took defense that some persons came to his house
and committed robbery and assaulted his wife and himself by knife.
Appellant has examined himself as DW1. But appellant stated nothing in
examination of accused recorded under Section 313 of Cr.P.C. regarding CRA No.786 of 2012 DB
above stated version. After evaluating the evidence that came on record the
trial court found the appellant guilty and convicted and sentenced as
mentioned hereinabove.
5. Being aggrieved by the said judgment of conviction and
sentence, the appellant has filed this criminal appeal before this Court.
6. Learned counsel for the appellant submits that the appellant has
been wrongly convicted and sentenced for the offence and the conviction is
bad in law. The appellant has been falsely implicated in the case. He has
nothing to do with the alleged crime. The learned trial court has erred in
not appreciating the evidence in right prospect. There is no eye witness of
the incident and the case is based on circumstantial evidence and complete
chain of circumstances has not been proved by the prosecution. The
confessional statement of appellant before the police station is not
admissible in evidence because that statement was given to the police and
that confessional statement is hit by Section 25 and 26 of The Evidence
Act, 1872. The trial court has committed an error in believing the evidence
of prosecution witness despite there being many omissions and
contradictions in their statements. Counsel for the appellant also submitted
that the appellant is in custody from the date of arrest i.e. 14.06.2011 and
thereby he is in custody for more than 11 years. Hence, prays that criminal CRA No.786 of 2012 DB
appeal may be allowed.
7. Per contra, learned counsel for the respondent/State opposes the
prayer and submits that the trial court has discussed at length the provision
of Sections 25, 26 and 27 of the Indian Evidence Act. The Trial court has
passed the judgment after proper appreciation of evidence came on record
and the trial court has rightly held the appellant guilty and prays for
rejection of criminal appeal.
8. We have heard both the counsel for the parties and perused the
record.
9. No doubt, the case in hand, is based on circumstantial evidence
and what should be the standard of circumstantial evidence on this point
there is a landmark judgment of the Hon'ble Supreme Court Sharad
Birdichand Sarda Vs. State of Maharashtra reported in AIR 1984 SC
1622 wherein the learned Apex Court has held that the following
conditions must be fulfilled before a case against an accused based on
circumstantial evidence can be said to be fully established :-
1. The circumstances from which the conclusion of guilt is to be drawn should be fully established; [163D]
2. The facts so established should be consistent with the hypothesis of guilt and the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty; [163G] CRA No.786 of 2012 DB
3. The circumstances should be of a conclusive nature and tendency;[163G]
4. They should exclude every possible hypothesis except the one to be proved; and [163H]
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.
10. Before adverting to the arguments advanced by the learned
Counsel we shall at the threshold point out that in the present case, there is
no direct evidence to connect the accused with the offence in question and
the prosecution rests its case solely on circumstantial evidence. The legal
position as to how such matter should be examined has been expounded in
the case of Padala Veera Reddy Vs. State of Andhra Pradesh reported in
1991 SCC (Cri) 407. The Apex Court has held that this Court in a series of
decisions has consistently held that when a case rests upon circumstantial
evidence such evidence must satisfy the following tests :
(1) the circumstances from which an inference of guilt is sought to be drawn, must be cogently and firmly established;
(2) those circumstances should be of a definite tendency unerringly pointing towards guilt of the accused; (3) the circumstances, taken cumulatively, should form a chain so complete that there is no escape from the conclusion that within all human probability the crime CRA No.786 of 2012 DB
was committed by the accused and none else; and (4) the circumstantial evidence in order to sustain conviction must be complete and incapable of explanation of any other hypothesis than that of the guilt of the accused and such evidence should not only be consistent with the guilt of the accused but should be inconsistent with his innocence. (See Gambhir v. State of Maharashtra ).
11. The learned trial Court found that the prosecution has proved
the circumstance against the appellant from which the conclusion of guilt
is to be drawn s under :
(i) the appellant had motive.
(ii)blood stained knife has been recovered from the appellant.
(iii)blood stained clothes were seized from the appellant;
(iv)the appellant and deceased were alone at the time of incident in
the house;
(v)the appellant has failed to explain how is wife was dead.
12. The learned trial Court have categorically discussed the
provisions of Sections 25, 26 and 27 of the Indian Evidence Act in Para
-16, 17, 18, 19 and 20 of the impugned judgment. The learned trial Court
rightly found that the confession before police is not admissible under
Sections 25 and 26 of the Indian Evidence Act.
13. Learned counsel for the appellant has relied on the judgment of CRA No.786 of 2012 DB
Supreme Court in the case of Aghnoo Nagesia Vs. State of Bihar [AIR
1996 SC, 119. In this case, the Apex Court has held that :
"a statement which contains self-exculpatory matter cannot amount to a confession, if the exculpatory statement is of some fact which, if true, would negative the offence alleged to be confessed. If an admission of an accused is to be used against him, the whole of it should be tendered in evidence, and if part of the admission is exculpatory and part inculpatory, the prosecution is not at liberty to use in evidence the inculpatory part only."
14. The learned trial Court, after detailed discussion considering
the case of Aghnoo Nagesia(Supra), Khatri Hemraj Amulakh Vs. State
of Gujarat, AIR 1972 SC 922 and Bandlamuddi Atchuta Ramaiah Vs.
State of Andhra Pradesh[AIR 1997 SC 496], has rightly arrived at the
conclusion in para - 22 of the impugned judgment that the only part of the
statement of Kantilal Head Constable(PW7) relating to that appellant came
at the Police Station carrying a blood stained knife and he was wearing
blood stained clothes and also sustained a wound on his left hand, is
admissible in evidence. These aspects are only relating to and could be
taken into consideration against the accused/appellant. Similar is the
position with the statement of SHO Pratapsingh Ranawat(PW9). The
learned trial Court has rightly held in Para - 27 of the impugned judgment
that confession of appellant or any self-implicating circumstance would CRA No.786 of 2012 DB
not be taken into consideration and are negligible and the learned trial
Court found that the defence has not challenged the circumstance that the
police as well as Ajay Mansharam(PW3) found the dead body of wife of
the appellant/accused in the house of appellant in the midnight.
15. It is a settled legal position that the facts need not be self-
probatory and the word as contemplated in Section 27 of the Evidence
Act is not limited to actual physical material object. The discovery
of fact arises by reason of the fact that the information given by the
accused exhibited the knowledge or the mental awareness of the
informant as to its existence at a particular place. It includes a
discovery of an object, the place from which it is produced and the
knowledge of the accused as to its existence.
16. Counsel for the appellant also submitted that as alleged the
knife knife was seized at '1:20 a.m.' and the accused reached at the Police
Station at '11:40' p.m with knife. The prosecution has failed to prove that
between 11:40 p.m. and 01:30 a.m., in whose custody was the said knife. It
is also submitted that the prosecution story becomes doubtful that appellant
reached at the Police Station with open knife.
17. On perusal of the impugned judgment, it is evident that the
learned trial Court elaborately discussed this issue in Para - 35, 36 and 37 CRA No.786 of 2012 DB
of the impugned judgment and found that there is defect on the part of
investigation, but it is settled law that if offence is otherwise proved,
benefit of doubt could not be given to the accused.
18. In the case of Ambika Prasad Vs. State (Delhi
Administration) reported in (2000) 2 SCC 646 it was held that :
"in a case for defective investigation, it would not be proper to acquit the accused. If the case is otherwise established conclusively. A criminal trial is meant for doing justice to the accused, a victim and the society, so that the law and order is maintained. A judge does not preside over a criminal trial, merely to see that no innocent man is punished but, a Judge also presides to see that a guilty man does not escape.(See also RamRam Das Vs. State of M.P. 2002(3) M.P.L.J. 153)."
19. It is pertinent to mention here that in the examination of
accused under Section 313 of Cr.P.C., the appellant had not stated that
there was a loot/robbery and some person assaulted him and his wife
Hemlata and they sustained injury. The accused(DW1) in chief-
examination has not stated regarding loot. It is pertinent to mention here
that as per Naksha Panchayat Nama(inquest memo), there was
Mangalsutra and anklet on the body of the deceased and if there was
robbery, the ornaments should not be present on the body of the deceased.
20. The learned trial Court found that the appellant has failed to CRA No.786 of 2012 DB
explain how his wife was dead. The learned trial Court has rightly relied
on the case of Rajkumar Prasad Tamrakar Vs. State of Bihar (2007) 3
SCC (Cri.) 716 wherein the the Hon'ble Apex Court has held as under :-
"when at the time of the occurrence only the wife and the husband were present in the house and when there was homicidal death and there was no possibility of entrance of anybody else in the house and causing of injury to the wife by another person, the burden lies on the accused husband to explain as to how his wife died."
21. The learned trial Court also relied on the judgment of Trimukh
Maroti Kirak Vs. State of Maharashtra (2006) 10 SCC 681 wherein the
Hon'ble Apex Court explicated that if an offences takes place inside the
privacy of a a house where the accused have all the opportunity to plan and
commit the offence at the time and in circumstances of their choice, it will
be extremely difficult for the prosecution to lead evidence to establish the
guilt of the accused if the strict principle of circumstantial evidence, is
insisted upon. The Court expounded thus :
"14. If an offence takes place inside the privacy of a house and in such circumstances where the assailants have all the opportunity to plan and commit the offence at the time and in circumstances of their choice, it will be extremely difficult for the prosecution to lead evidence to establish the guilt of the accused if CRA No.786 of 2012 DB
the strict principle of circumstantial evidence, as noticed above, is insisted upon by the Courts. A Judge does not preside over a criminal trial merely to see that no innocent man is punished. A Judge also presides to see that a guilty man does not escape. Both are public duties. (See Stirland v. Director of Public Prosecution 11 quoted with approval by Arijit Pasayat, J. in State of Punjab v. Karnail Singh12). The law does not enjoin a duty on the prosecution to lead evidence of such character which is almost impossible to be led or at any rate extremely difficult to be led. The duty on the prosecution is to lead such evidence which it is capable of leading, having regard to the facts and circumstances of the case. Here it is necessary to keep in mind Section 106 of the Evidence Act which says that when any fact is especially within the knowledge of any person, the burden of proving that fact is upon him. Illustration (b) appended to this section throws some light on the content and scope of this provision and it reads:
(b) A is charged with traveling on a railway without ticket. The burden of proving that he had a ticket is on him.
15. Where an offence like murder is committed in secrecy inside a house, the initial burden to establish the case would undoubtedly be upon the prosecution, but the nature and amount of evidence to be led by it to establish the charge cannot be of the same degree as is required in other cases of circumstantial evidence. The burden would be of a comparatively lighter character. In view of Section 106 of the Evidence Act there will be a corresponding burden on the inmates of the house to give a cogent explanation as to how the crime was CRA No.786 of 2012 DB
committed. The inmates of the house cannot get away by simply keeping quiet and offering no explanation on the supposed premise that the burden to establish its case lies entirely upon the prosecution and there is no duty at all on an accused to offer any explanation.
21. In a case based on circumstantial evidence where no eye witness account is available, there is another principle of law which must be kept in mind. The principle is that when an incriminating circumstance is put to the accused and the said accused either offers no explanation or offers an explanation which is found to be untrue, then the same becomes an additional link in the chain of circumstances to make it complete. This view has been taken in a catena of decisions of this Court. [See State of Tamil Nadu v. Rajendran13 (SCC para 6); State of U.P. v. Dr. Ravindra Prakash Mittal14 (SCC para 39 : AIR para 40); State of Maharashtra v. Suresh15 (SCC para 27); Ganesh Lal v. State of Rajasthan16 (SCC para 15) and Gulab Chand v. State of M.P.17 (SCC para 4).]"
22. In Nika Ram Vs. State of H.P. [(1972) 2 SCC 80 it was
observed that :-
"the fact that the accused alone was with his wife in the house when she was murdered there with 'khokhri' and the fact that the relations of the accused with her were strained would, in the absence of any cogent explanation by him, point to his guilt. In Ganeshlal v. State of Maharashtra19 the appellant was prosecuted for the murder of his wife which took place inside his house. It was observed that when the death had occurred in his custody, CRA No.786 of 2012 DB
the appellant is under an obligation to give a plausible explanation for the cause of her death in his statement under Section 313 Cr.P.C. "The mere denial of the prosecution case coupled with absence of any explanation were held to be inconsistent with the innocence of the accused, but consistent with the hypothesis that the appellant is a prime accused in the commission of murder of his wife."
23. In the case of Shambhunath Mehra Vs. State of Ajmer
reported in AIR 1956(SC) 404, the Apex Court has held as follows :
11. This lays down the general rule that in a criminal case the burden of proof is on the prosecution and section 106 is certainly not intended to relieve it of that duty. On the contrary, it is designed to meet certain exceptional cases in which it would be impossible, or at any rate disproportionately difficult, for the prosecution to establish facts which are "especially" within the knowledge of the accused and which he could prove without difficulty or inconvenience. The word "especially" stresses that. It means facts that are preeminently or exceptionally within his knowledge.
24. As per FSL report(Ex-P/9), human blood was found on the
clothes of the appellant and also on the knife which was seized/recovered
from him. It is true that the blood group of the blood which was found on
the knife was not ascertained, but only on this point the material evidence
of the case could not be brushed aside. The learned trial Court discussed CRA No.786 of 2012 DB
this point elaborately in para - 39 and further relied on the case of Molai
Vs. State of M.P.[AIR 2000(SC) 177 and found that human blood on the
knife is an incriminating circumstance against the accused /appellant. In
the case of Molai Vs. State of M.P.(Supra) the Hon'ble Apex Court has
held that:
"As far as the knife recovered at the instance of Molai (A-
2), it did have the human blood but the blood group could not be determined. These incriminating articles connect the accused with the crime in question, Mr. Shukla, the learned senior counsel, however, urged that it would be unsafe to connect the said knife with the crime in question and attribute the use of the same by the accused persons in me absence of determination of the blood group. This argument does not appeal to us because the FSL's report has clearly certified that the blood found on the knife was human origin.:"
25. This question fell for consideration in State of Rajasthan v.
Teja Ram and Ors,, [1999] 3 SCC 507, wherein the Apex Court held
that :
"It would be an incriminating circumstance if blood on the weapon was found to be of human origin."
26. In the present case, it was proved by the prosecution that the
appellant reached the Police Station with blood stained knife and he was
wearing blood stained clothes. The dead body of the appellant's wife was CRA No.786 of 2012 DB
lying in the house of the appellant and at the time of incident only
appellant and deceased were alone in the house. The motive also proved by
the prosecution and the appellant failed to explain as to how his wife died.
The Human blood stains were found on the knife seized/recovered from
the appellant. It is also very surprising that the appellant had three sons,
but appellant did not state where were his children at the time of the
alleged incident. The learned trial Court after detailed and elaborate
discussion found that the chain of circumstances has been proved by the
prosecution and the chain of evidence is so complete. The fact that the
appellant had reached the police station with blood stained clothes and
knife and informed the police that dead body of his body was lying in his
house, speaks of his conduct as the same is material evidence to establish
his conduct.
27. In the case of Prakash Chand Vs. State (UT of Delhi)
reported in ((1979) 3 SCC 90, the Hon'ble Apex Court has held as under :-
8. ... "There is a clear distinction between The conduct of a person against whom an offence is alleged, which is admissible under Section 8 of the Evidence Act, if such conduct is influenced by any fact in issue or relevant fact and the statement made to a Police officer in the course of an investigating which is hit by Section 162 Criminal Procedure Code. What is excluded by Section CRA No.786 of 2012 DB
162 Criminal Procedure Code is the statement made to a Police officer in the course of investigation and not the evidence relating to the conduct of an accused person (not amounting to a statement) when confronted or questioned by a Police officer during the course of an investigation. For example, the evidence of the circumstance, simpliciter, that an accused person led a Police officer and pointed out the place where stolen articles or weapons which might have been used in the commission of the offence were found hidden, would be admissible as conduct, under Section 8 of the Evidence Act, irrespective of whether any statement by the accused contemporaneously with or antecedent to such conduct falls within the purview of Section 27 of the Evidence Act."
28. In the case of A.N. Venkatesh v. State of Karnataka reported
in (2005) 7 SCC 714, it has been ruled by the Apex Court that :
"9. By virtue of Section 8 of the Evidence Act, the conduct of the accused person is relevant, if such conduct influences or is influenced by any fact in issue or relevant fact. The evidence of the circumstance, simplicitor, that the accused pointed out to the police officer, the place where the dead body of the kidnapped boy was found and on their pointing out the body was exhumed, would be admissible as conduct under Section 8 irrespective of the fact whether the statement made by the accused contemporaneously with or antecedent to such conduct falls within the purview of Section 27 or not as held by this Court in Prakash Chand Vs. State (AIR 1979 SC 400). Even if we hold that the disclosure statement made by the accused appellants(Ex. P14 and P15) is not admissible under Section 27 of the Evidence Act, still it is relevant under Section 8. The evidence of the investigating CRA No.786 of 2012 DB
officer and PWs 1, 2, 7 and PW4 the spot mazhar witness that the accused had taken them to the spot and pointed out the place where the dead body was buried, is an admissible piece of evidence under Section 8 as the conduct of the accused. Presence of A-1 and A-2 at a place where ransom demand was to be fulfilled and their action of fleeing on spotting the police party is a relevant circumstance and are admissible under Section 8 of the Evidence Act."
29. In the case of Mulakh Raj Vs. Satish Kumar reported in
(1992) 3 SCC 43, the Hon'ble Apex Court succinctly restated the legal
position in Para - 4 as under :
"4. ......Undoubtedly this case hinges upon circumstantial evidence. It is trite to reiterate that in a case founded on circumstantial evidence, the prosecution must prove all the circumstances connecting unbroken chain of links leading to only one inference that the accused committed the crime. If any other reasonable hypothesis of the innocence of the accused can be inferred from the proved circumstances, the accused would be entitled to the benefit. What is required is not the quantitative but qualitative, reliable and probable circumstances to complete the chain connecting the accused with the crime. If the conduct of the accused in relation to the crime comes into question the previous and subsequent conduct are also relevant facts. Therefore, the absence of ordinary course of conduct of the accused and human probabilities of the case also would be relevant. The court must weigh the evidence of the cumulative effect of the circumstances and if it reaches the conclusion that the accused committed the crime, the charge must be held proved and CRA No.786 of 2012 DB
the conviction and sentence would follow."
30. In view of the above discussions, after considering the entire
evidence and taking of proved circumstances into account, the prosecution
has succeeded to prove the guilt of the appellant/accused under Section
302 of IPC. The learned trial Court was appropriate in recording finding
of guilt against the appellant. Hence, the conviction and sentence of the
appellant passed by the learned trial Court stands maintained/confirmed.
31. The criminal appeal, accordingly, stands dismissed.
32. Record of the trial Court be send back to the concerned trial
Court.
(Vijay kumar shukla) (Rajendra Kumar (Verma))
Judge Judge
pn
PREETHA
Digitally signed by PREETHA NAIR
DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH INDORE, ou=JUDICIAL, postalCode=452001, st=Madhya Pradesh, 2.5.4.20=5431da3716f911ecd1cb3fc6dc91ea2cacec60259cb24 1b9ad42416f404bb303,
NAIR pseudonym=BEA9A029360DBE02FDC86E8557A519B70B35E1A 7, serialNumber=0EC5BE08895BA17A6074239F753A38DE8188C5 E65085178B87CD8C85BA5B87CC, cn=PREETHA NAIR Date: 2022.12.21 18:18:30 +05'30'
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!