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

Ballu @ Firoz Khan vs State Of M.P.
2022 Latest Caselaw 1731 MP

Citation : 2022 Latest Caselaw 1731 MP
Judgement Date : 8 February, 2022

Madhya Pradesh High Court
Ballu @ Firoz Khan vs State Of M.P. on 8 February, 2022
Author: Gurpal Singh Ahluwalia
                               1
                Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

     HIGH COURT OF MADHYA PRADESH
            GWALIOR BENCH

                   DIVISION BENCH

            G.S. AHLUWALIA
                   &
       DEEPAK KUMAR AGARWAL J.J.

                  Cr.A. No. 426 of 2007

           Ballu @ Firoz Khan
                  Vs.
              State of M.P.
_______________________________________
Shri R.K.S. Kushwaha, Counsel for the Appellant
Shri C.P. Singh, Counsel for the State

Date of Hearing                 : 1-2-2022
Date of Judgment                : 8-02-2022
Approved for Reporting          :

                             Judgment
                          th
                        08 - February -2022

Per G.S. Ahluwalia J.

1.    This Criminal Appeal under Section 374 of Cr.P.C. has been

filed against the judgment and sentence dated 30-4-2007 passed by

IVth Additional Sessions Judge (Fast Track), Shivpuri, in Sessions

Trial No. 192/2006 by which the appellant has been convicted under

Section 302 (On two counts) and under Section 307 of IPC and has

been sentenced to under Life Imprisonment for offence under Section

302 as well as for offence under Section 307 of IPC. Since, the Trial
                                 2
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

Court did not direct that the sentences shall run concurrently,

therefore, in the light of Section 31(1) of Cr.P.C. all the sentences

shall run consecutive.

2.     It is not out of place to mention here that earlier by order dated

2-7-2021, the appeal was dismissed as withdrawn on the application

moved by the appellant from Central Jail, Gwalior so that he can avail

the benefit of remission in sentence on 15 th August 2021. Thereafter,

the appellant filed an application for restoration of appeal which was

registered as M.Cr.C. No. 60461 of 2021 and the said application was

allowed and by order dated 15-12-2021, the appeal was restored to its

original file.

3.     The prosecution story in short is that on 5-7-2006 at about

18:10, the complainant Bhaiyyan lodged a report that he is the

resident of Maharana Pratap Colony and is having a tent house in the

name and style Taj Tent House. At about 9:30 in the morning, he

went to his shop without having breakfast. His wife Ruksana, his son

Sameer, and daughter Aarju aged about 7 years were in the house. At

about 5:45 in the evening he came along with his friend Banti for

taking out the tent material, and saw that the door was bolted from

outside. He enquired from the daughter of his neighbor as to whether

his wife is in her house or not, but she refused. Thereafter, he

unbolted the door and went to the first floor and found the door was

open and the goods were scattered. From the balcony, he saw that

Sameer and Aarju were lying in an injured condition in the front
                                3
                Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

balcony and they were alive. He lifted his children and called Banti

inside the house. He gave his son to Banti and lifted his daughter.

He also called Mohan Singh Bhadauria who was getting his house

constructed and took his children to hospital for treatment. His son

Sameer died. Thereafter, he sent his friend Banti and the appellant

Ballu to search for his wife. After returning back, they informed that

Ruksana too has been killed by somebody, and ornaments which She

was wearing are also missing. It was also mentioned that at about

4:45 P.M., his brother Ballu had seen his wife sitting on the roof. He

also expressed his suspicion towards Mohan Singh Bhadauria and

Ramesh Rathore.

4.    On the above mentioned information, the police registered FIR

in crime No. 316/2006. The dead bodies of Ruksana and Sameer

were sent for post-mortem. Two sabbals stained with blood, blood

stained earth from three different places i.e., where Ruksana, Sameer

and Aarju were lying, and four pieces of bangles of the deceased were

recovered from the spot. During the investigation, the police arrested

the appellant. On his memorandum, his blood stained shirt and pant

were seized from the tent material. The Statements of the witnesses

were recorded. The injured Aarju survived. Her statement was also

recorded. The police after completing the investigation, filed charge

sheet for offence under Sections 302,307 of IPC.

5.    The Trial Court by order dated 17-10-2006, framed charges

under Section 302 (On two counts) for committing murder of
                                   4
                   Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

Ruksana and Sameer as well as under Section 307 of IPC for making

an attempt to kill Aarju.

6.       The appellant abjured his guilt and pleaded not guilty.

7.       The prosecution examined Dr. Ratnesh Jain (P.W.1), Bhaiyyan

Khan (P.W.2), Chunne Khan (P.W.3), Aarju (P.W.4), Ramesh Chandra

Sharma (P.W.5), Bahadur Singh (P.W.6), Dr. M.L. Agrawal (P.W.7),

Vidyaram Upadhyaya (P.W.8), Sukhveer Singh (P.W.9), O.P.

Chandoriya (P.W.10), Maniram (P.W.11), Devendra Singh Kushwaha

(P.W.12), Satyabhan (P.W. 13), Mohanlal Sharma (P.W.14), J.S. Yadav

(P.W. 15), and Rajkumar Sharma (P.W.16).

8.       The appellant examined Smile Khan (D.W.1) and Ahmad

(D.W.2) in his defence.

9.       The Trial Court by the impugned judgment, convicted and

sentenced the appellant for the above mentioned offences.

10.      Challenging the impugned judgment, it is submitted by the

Counsel for the appellant that the entire prosecution story hinges

around Aarju (P.W.4). She is a child witness and She appears to have

been tutored. It is not safe to record conviction on the basis of

solitary evidence of a child witness. It is further submitted that the

ocular evidence is contrary to medical evidence.

11.      Per contra, it is submitted by the Counsel for the State that the

prosecution has proved the guilt of the appellant beyond reasonable

doubt.

12.      Heard the learned Counsel for the parties.
                                 5
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

13.    Before adverting to the facts of the case, this Court would like

to find out as to whether the death of Ruksana and Sameer was

homicidal in nature or not?

14.    Dr. Ratnesh Jain (P.W.1) is autopsy surgeon and found the

following injuries on the dead body of Ruksana :

      (i)    Incised wound over right side of face over forehead
      and posterior region size 6 cm x 1 cm x bone deep.
      Obliquely placed clotted with blood ;
      (ii) Incised wound over forehead and parietal region
      obliquely present size 4 cm x 1 ½ cm x 1 cm margins clean
      cut clotted blood;
      (iii) Incised wound over left side of fronto parietal region
      obliquely placed 3 cm x 1 cm x bone deep 2 cm right to 2 nd
      wound;
      (iv) Punctured wound over left side of face lateral to left
      eye. Size 3 cm x 1 ½ cm x 2 ½ cm bone deep
      (v) Incised wound over occipital region size 3 cm x 1 cm
      x ½ cm clotted blood;
      (vi) Punctured wound over left side of face over cheek ½
      cm x ½ cm ;
      (vii) Abrasion over neck size 2 cm x ½ cm anterior;
      (viii) Contusion over neck size 2 cm x 2 cm just above
      chest;
      (ix) Contusion over chest on right side size 1 cm x 1cm
      x1cm ;
      (x) Incised wound over index finger of left hand size ½
      cm x ½ cm x ½ cm.
      On internal examination, fracture of left fronto parietal
      temporal and right fronto parietal occipital bone was found
      in multiple pieces. Laceration was in left cerebral
      Hemisphere and intracranial hematoma was present on both
      side.
      Injuries no. 1,2,3,5 and 10 were caused by sharp object
      whereas injuries no. 4 and 6 were caused by hard and
      pointed objected and injuries no. 7,8 and 9 were caused by
      hard and blunt object. All injuries were antemortem in
      nature.
      The Cause of death was Coma due to head injury.
      Homicidal in nature.

15.    The Post-mortem report is Ex. P.1.
                                 6
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

16.    The following injuries were found on the dead body of

Shahrukh :

      (i)    Incised wound over left parietal region.
      Longitudinally placed size 5 cm x 1 cm x bone deep clotted
      blood present;
      (ii) Incised wound over occipital region size 4 cm x 1 cm
      x bone deep transversely present;
      (iii) Punctured wound over right side of forehead size 1
      cm x ½ cm x bone deep;
      (iv) Contusion over right fronto parietal region size 4 cm
      x 3 cm.
      Injuries are antemortem
      On internal Examination, fracture of frontal, parietal and
      occipital bone on both side in multiple pieces were found
      subdural Hematoma was present on both side of head.
      Injuries no. 1,2 were caused by sharp object whereas injury
      no. 3 was caused by pointed weapon and injury no. 4 was
      caused by hard and blunt object. The cause of death was
      coma due to head injury and death was homicidal in nature.

17.    The post-mortem report is Ex. P.2.       This witness was cross-

examined.

       In cross-examination, this witness stated that injuries no.

1,2,3,5, and 10 could have been caused to the deceased Ruksana by

Farsa, Axe, Sword etc, and stated that injuries no. 8 and 9 were

caused by hard and blunt, sharp edged and pointed weapon. He

further stated that injury no. 3 found on the body of Shahrukh (also

known as Sameer) could be caused by pointed weapon, whereas

injuries no. 1 and 2 were caused by sharp edged weapon and injury

no. 4 was caused by hard and blunt object.

18.    Thus, it is clear that the death of Ruksana and Sameer was

homicidal in nature.

19.    The next question for consideration is that whether the
                                 7
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

appellant is the author of the offence or not?

20.    Aarju (P.W.4) is the surviving victim.         She was medically

examined by Dr. M.L. Agrawal (P.W. 7) who found following injuries

on her body :

      (i)    Incised wound on the Occipital region size of 4 inch
      x 1/3 cm deep upto bone;
      (ii) A incised wound on the left Parietal region, size of 1
      cm x .3 x cm x deep deep ;
      (iii) A incised wound on the right temple region size of 1
      cm x .3 cm x deep upto bone;
      (iv) A lacerated wound on the left head size of 1 cm x .3
      cm deep
      Injury no. 4 was caused by hard and blunt object whereas
      injuries no. 1,2 and 3 were caused by sharp edged weapon.
      The patient was admitted in female surgical ward. The
      M.L.C. is Ex. P.15.

21.    This witness was cross-examined. In cross-examination, this

witness stated that by mistake he could not mention in the M.L.C.,

that injuries no.1,2 and 3 were caused by sharp edged weapon.

However, he has stated so in his examination-in-chief on the basis of

M.L.C. It is true that injuries no.1,2 and 3 can be caused by Axe,

Sword, Farsa etc.

Whether Trial Court committed material illegality by not asking

certain questions under Section 313 of Cr.P.C.?

22.    The prosecution case is based on the direct evidence of an

injured witness as well as on circumstantial evidence. It is not out of

place to mention here that on the disclosure made by the appellant,

his blood stained shirt and pant were seized vide seizure memo, Ex.

P.19. The cloths of the appellant and 2 sabbals were sent for forensic
                                 8
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

examination, and the F.S.L. report was received by the Trial Court

after the statement of the appellant under Section 313 of Cr.P.C. was

recorded. As per the F.S.L. report, Human Blood was found on 2

sabbals and cloths of the appellant, but it was also mentioned that

result for ascertaining the blood group was inconclusive. The F.S.L.

report is admissible under Section 293 of Cr.P.C. From the order

sheet dated 20-4-2007, it is clear that the F.S.L. report was received

and the Counsel for the appellant expressed that he doesnot want to

file any reply. The order dated 23-4-2007 indicates that the Trial

Court considered the aspect as to whether any further question is to

be put to the appellant on the basis of F.S.L. report or not, and

without mentioning that human blood was found on the cloths of the

appellant, it was observed that since, the test for ascertaining blood

group was inconclusive, therefore, the F.S.L. report cannot be used

against the appellant, and held that there is no good reason to ask any

further question under Section 313 of Cr.P.C.

23.   In the considered opinion of this Court, this order of the Trial

Court was not in conformity with law. Whether any circumstance is

to be used against the accused or not, should not be decided at the

stage of examination of accused under Section 313 of Cr.P.C.

Presence of Human Blood on the cloths of the appellant could have

been used as a circumstance against him, but by not giving an

opportunity to the appellant to explain the circumstance of presence

of human blood on his cloths, the Trial Court has in fact restrained
                                 9
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

this Court also from considering the circumstance of presence of

Human blood. The absence of blood group cannot be a sole basis to

discard said piece of evidence. It is for the Court to decide that

whether the presence of Human blood on the cloths of the appellant,

which were recovered on his disclosure, can be taken to be one of the

circumstance to prove the guilt of the accused or not?             Outright

rejection of the circumstance of presence of Human blood on the

cloths of the appellant at the stage of 313 of Cr.P.C., was not correct.

However, this Court doesnot think it fit to remand the matter after 15

long years for the purposes of giving opportunity to the appellant to

explain under Section 313 of Cr.P.C. Thus, as no question was put to

the appellant under Section 313 of Cr.P.C. regarding presence of

Human blood, therefore, this Court is helpless and cannot consider

the effect of presence of human blood on the cloths of the appellant.

Whether Aarju (P.W.4) is a trustworthy and reliable witness?

24.   Aarju (P.W.4) is a 6 years old child witness. Certain questions

were put to this witness by the Court to verify as to whether this child

witness is able to understand the proceedings or not and after getting

satisfied, her evidence was recorded. Before recording the evidence

of the witness, the Court had recorded the demeanor of this witness

and observed that the witness is understanding the answers and is

deposing in a very serious manner. The witness is calm. She is not

naughty like other children and She is answering in her natural way.

25.   This witness stated in her examination-in-chief that the name
                                  10
                  Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

of her mother is Ruksana, and Shahrukh is her brother. Earlier She

was residing in Shivpuri, however, the witness was not able to tell the

name of colony. She further stated that She was the studying in

Rajendra Memorial School. Her brother was also the student of same

school.    However, for very long She has not gone to School at

Shivpuri. The Trial Court has appended a note that after looking at

the appellant, this witness stated that he is her uncle. Another note

has been appended that immediately after looking at the appellant, the

witness got frightened and started crying and rushed to her maternal

grand parents. Accordingly the recording of evidence of the witness

was stopped and it was decided that her remaining evidence would be

recorded on the next day.

26.   On the next day, the case was taken up in chamber and the

appellant was kept at a place from where the witness may not get

frightened after looking at him.

27.       She further stated that She and her brother had gone to the

school. On that day, the school was closed before the scheduled time.

They came to the balcony, where blood was oozing out from the head

of her mother.      Thereafter, the appellant assaulted her brother

Shahrukh. The appellant had assaulted by Sabbal. Thereafter, the

appellant took her brother to balcony and assaulted on his head by

sabbal. He was beating after gagging his mouth. Thereafter, the

appellant gagged the mouth of this witness and also assaulted her by

sabbal. She too was assaulted on her head. Her mother was lying in
                                 11
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

the balcony and this witness and her brother were also lying in the

balcony. This witness was cross-examined.

      In cross-examination, this witness stated that her grand parents

are alive, however, She doesnot know as to whether her great grand

father is alive or not? She denied for want of knowledge as to

whether her great grand father was residing with appellant or not?

She has two uncles namely Ballu Uncle (Appellant) and Irshad Uncle.

The face cut of her father and uncles is similar. She doesnot know

that her father has how many sisters. However, She said that the

name of her Bua is Anjum. Anjum Bua has two children. She

doesnot know the name of her neighbour. She further stated that

Mohan Singh Bhadauria was residing in the adjoining house,

therefore, She knows him. However, She clarified that Bhadauria

uncle never visited her house. However, Bhadauria uncle used to

come to meet her father. On the fateful day, She and her brother had

gone to the school on foot. Generally, after they leave for the school,

her mother used to close down the door. On the date of incident, the

appellant had opened the door. Her mother and her brother were

lying nearer to each other. When the appellant took her brother inside

for assaulting him, her mother was already dead. The appellant had

assaulted her brother after closing the door. At that time, She was

outside the room. She admitted that at the time of incident, the house

of Bhadauria uncle was under construction and laborers were

working there. She did not shout. A note has been appended by the
                                 12
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

Trial Court, that when a question was put to this witness that when

the appellant was assaulting her brother, then why did not raise an

alarm, but the witness kept quite and is not in a position to answer

anything. She is sitting quietly and is giving her evidence.

28.   She further admitted that her treatment for the injuries

sustained by her is still going on. She further stated that for the last

several days, She is residing with her maternal grand parents. She

admitted that her maternal grand parents have told her that the

appellant has killed her mother and brother.

29.   A question was put to her as to whether She has witnessed the

incident of assault on her mother and brother, then She replied in a

high voice that "She has seen the incident".

30.   Another note was appended by the Court that when a question

was put by the Court as to whether this witness is deposing on the

suggestion given by her maternal grand parents or not, then she

replied with confidence, that She is not deposing on the suggestions

given by her maternal grand-parents.

31.   She further stated that yesterday, She went along with her

maternal grand parents to Lukwasa, and today She has come from

Lukwasa. After deboarding the bus, she had gone to some place

along with her maternal grand parents but was not in a position to say

that to which place She had gone. Another note was appended by the

Court, that the witness appears to be frightened and repeated

questions were put to her that she had gone to a place, where books
                                 13
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

were kept, there was one advocate who had tutored her, but this

witness did not reply.

32.   Another note was appended by the Trial Court, that the witness

did not reply to the question that an Advocate had told her about what

She has to state in the Court.

33.   She further stated that now She doesnot feel dizziness. She

denied that the person who had assaulted was somebody else and not

her uncle. She had informed the police that her uncle Ballu has killed

her mother and brother. She further stated that her father and uncle

resides separately.

34.   Challenging the evidence of Aarju (P.W.4), it is submitted that

She is the solitary eye witness and being the child witness, there is

every possibility of tutoring and since, She is residing with her

maternal grand parents, therefore, She must have been tutored by

them. The Counsel for the appellant, also referred to para 7 of her

cross-examination, in which She has admitted that her maternal grand

-parents had told her that the appellant has killed her mother and

brother.

35.   Considered the submissions made by the Counsel for the

appellant.

36.   Aarju (P.W.4) is the injured eye witness.            Therefore, her

presence on the spot is un-doubtful. This witness is only 6 years old.

The Court has recorded her demeanor at the very beginning of her

examination that the witness is very calm and is not naughty like any
                                 14
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

other children. This clearly shows that the attack on the witness as

well as murder of her mother and brother, specifically when her

brother was assaulted in her presence, must have left a great impact

on her mind which has made her calm. The trauma of the incident

has taken away here childhood. Further, the Trial Court has

specifically mentioned that after looking at the appellant, the witness

got frightened and started crying and rushed towards her maternal

grand parents. As already observed, this witness is only 6 years of

age and is not an actor. If She was tutored, then she would not have

reacted after looking at her uncle. Getting frightened immediately

after looking at the appellant and rushing towards her maternal grand

parents, clearly indicates that she had very bad experience of the

appellant. Further, She is innocent enough to say, that her maternal

grand parents have also told her that the appellant has killed her

mother and brother. The Trial Court in order to clarify its doubts,

questioned the witness as to whether She is deposing on the

suggestion given by her maternal grand parents or not, then She

replied with confidence, that She is not deposing on the suggestions

given her maternal grand parents. Even when a question was put to

her as to whether She has witnessed the incident or not, then She

replied in a high voice that She has seen the incident. Thus, the

demeanor of the witness clearly establishes that She is a natural

witness and has not been tutored at all.

37.   An identical situation was before the Supreme Court in the
                                 15
                 Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

case of State of H.P. Vs. Prem Chand reported in (2002) 10 SCC

518, where the grand mother and brother of the injured child witness

aged about 10 years were killed by Chacha, the Supreme Court held

that the testimony of child witness can be accepted. It has been held

as under :

     7. Though PW 4 is a child witness, he has been clear and
     cogent in giving his evidence. In spite of being put to severe
     cross-examination he has come out clean and he has stuck
     to the statements made by him. Whether he woke up at the
     call of his grandmother is a matter which can be understood
     because what he had stated earlier was that when his
     grandmother was calling him to release the dog and when
     he was about to run, he was beaten and by that time the
     accused had already inflicted danda-blow on Dhobi Devi.
     Therefore, the version given by him is consistent with what
     he has stated earlier. The attempt of the learned amicus
     curiae to attach importance to the presence of one Ramesh
     on 10-2-1992 cannot assume any significance because PW
     4 is categorical in identifying the accused as having
     committed the offence. When he had clearly seen the
     accused at least on two occasions whom he had known to
     be his chacha there was no need to hold further test
     identification parade. In what condition he was at the time
     when PWs 5, 6 and 7 saw him or whether they could have
     removed him to the hospital and what facilities they had
     will not militate against the evidence tendered by PW 4
     before the court. The contention that PW 4 having been
     gagged in the mouth with a muffler was not stated earlier
     but an improvement made before the court is not very
     material as it is a detail of minor nature. The visit of the
     accused on the night of 10-2-1992 appears to us only to
     survey the situation and after ensuring himself that it was
     possible for him to commit the crime, he returned the next
     day. Non-examination of Binda, father of PW 4 and the
     brother of the accused, will not carry the matter any further
     because their evidence would not establish any connection
     with the crime committed by the accused. The fact remains
     that the accused had been apprehended and produced before
     the court. In this background, we find no merit in any of the
     contentions advanced by the learned amicus curiae on
     behalf of the respondent.

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

38. The Supreme Court in the case of Prakash v. State of M.P.,

reported in (1992) 4 SCC 225 has held as under :

11.....In discarding the evidence of the brother of the deceased namely Ajay Singh the learned Additional Sessions Judge was influenced by the tender age of Ajay (about 14 years) and was of the view that he was likely to be tutored. We do not think that a boy of about 14 years of age cannot give a proper account of the murder of his brother if he has an occasion to witness the same and simply because the witness was a boy of 14 years it will not be proper to assume that he is likely to be tutored.....

39. The Supreme Court in the case of Dharamwati v. Jaibir,

reported in 1990 Supp SCC 275 has held as under :

15. The High Court has rejected the testimony of Murli PW 2 without any justification. It is no doubt correct that Murli was about 8 years old at the time of occurrence. The learned Sessions Judge who recorded the statement of Murli stated as under:

"The child witness Kum. Murli was subjected to searching cross-examination and I had the occasion of watching the demeanour of the witness. I got full impression that she could not be a tutored witness. This impression was based upon the manner in which the witness was replying the questions. All attempt was made to the witness to suggest that she was taken to the State counsel, to the private counsel engaged by the complainant and also to the police but all these suggestions were negatived by the witness. Certain innocent utterances were made by this witness which go to show that she could not be tutored. For instance she has stated that after receiving injuries her father was unable to speak and he could only utter and enquire from his wife whether she had locked the house or not. The prosecution was not to gain anything by putting the suggestion in the mouth of the witness. On the other hand this statement shows that the witness had seen the occurrence and she cannot be described as tutored or imaginary witness. She has corroborated the prosecution story on all material particulars."

16. The High Court has given no reason whatsoever to reject the evidence of PW 3 Murli. We are of the view that

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

the High Court fell into error in rejecting the testimony of PW 3 on the ground that she was a child witness and she could be easily tutored. We agree with the abovequoted findings reached by the learned Sessions Judge regarding PW 3 Murli. The statement of Murli fully corroborates the prosecution story as unfolded by Dharamwati.

40. Further, if the Court comes to a conclusion that the testimony

of a child witness is worth credence, then sole testimony can be the

basis for conviction. The Supreme Court in the case of

Suryanarayana v. State of Karnataka, reported in (2001) 9 SCC

129 has held as under :

5. Admittedly, Bhavya (PW 2), who at the time of occurrence was about four years of age, is the only solitary eyewitness who was rightly not given the oath. The time and place of the occurrence and the attending circumstances of the case suggest no possibility of there being any other person as an eyewitness. The evidence of the child witness cannot be rejected per se, but the court, as a rule of prudence, is required to consider such evidence with close scrutiny and only on being convinced about the quality of the statements and its reliability, base conviction by accepting the statement of the child witness. The evidence of PW 2 cannot be discarded only on the ground of her being of tender age. The fact of PW 2 being a child witness would require the court to scrutinise her evidence with care and caution. If she is shown to have stood the test of cross- examination and there is no infirmity in her evidence, the prosecution can rightly claim a conviction based upon her testimony alone. Corroboration of the testimony of a child witness is not a rule but a measure of caution and prudence. Some discrepancies in the statement of a child witness cannot be made the basis for discarding the testimony. Discrepancies in the deposition, if not in material particulars, would lend credence to the testimony of a child witness who, under the normal circumstances, would like to mix-up what the witness saw with what he or she is likely to imagine to have seen. While appreciating the evidence of the child witness, the courts are required to rule out the possibility of the child being tutored. In the absence of any allegation regarding tutoring or using the child witness for ulterior purposes of the prosecution, the courts have no

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

option but to rely upon the confidence inspiring testimony of such witness for the purposes of holding the accused guilty or not.

6. This Court in Panchhi v. State of U.P. held that the evidence of the child witness must be evaluated more carefully and with greater circumspection because a child is susceptible to be swayed by what others tell him and thus an easy prey to tutoring. The evidence of the child witness must find adequate corroboration before it is relied upon, as the rule of corroboration is of practical wisdom than of law (vide Prakash v. State of M.P.; Baby Kandayanathil v. State of Kerala; Raja Ram Yadav v. State of Bihar; Dattu Ramrao Sakhare v. State of Maharashtra).

7. To the same effect is the judgment in State of U.P. v. Ashok Dixit.

41. The Supreme Court in the case of State of Rajasthan v.

Chandgi Ram, reported in (2014) 14 SCC 596 has held as under :

13. In this context, it is relevant to rely on a decision of this Court in State of M.P. v. Ramesh wherein it laid down as to how the evidence of a child witness should be assessed. Paras 7, 11 and 14 which are relevant for our purpose, are as under: (SCC pp. 790-92) "7. In Rameshwar v. State of Rajasthan this Court examined the provisions of Section 5 of the Oaths Act, 1873 and Section 118 of the Evidence Act, 1872 and held that (AIR p. 55, para 7) every witness is competent to depose unless the court considers that he is prevented from understanding the question put to him, or from giving rational answers by reason of tender age, extreme old age, disease whether of body or mind or any other cause of the same kind. There is always competency in fact unless the court considers otherwise. The Court further held as under: (AIR p. 56, para 11) '11. ... it is desirable that Judges and Magistrates should always record their opinion that the child understands the duty of speaking the truth and state why they think that, otherwise the credibility of the witness may be seriously affected, so much so, that in some cases it may be necessary to reject the evidence altogether. But whether the Magistrate or Judge really was of that opinion can, I think, be gathered from the circumstances when there is no formal certificate.' * * *

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

11. The evidence of a child must reveal that he was able to discern between right and wrong and the court may find out from the cross-examination whether the defence lawyer could bring anything to indicate that the child could not differentiate between right and wrong. The court may ascertain his suitability as a witness by putting questions to him and even if no such questions had been put, it may be gathered from his evidence as to whether he fully understood the implications of what he was saying and whether he stood discredited in facing a stiff cross-examination. A child witness must be able to understand the sanctity of giving evidence on oath and the import of the questions that were being put to him. (Vide Himmat Sukhadeo Wahurwagh v. State of Maharashtra.) * * *

14. In view of the above, the law on the issue can be summarised to the effect that the deposition of a child witness may require corroboration, but in case his deposition inspires the confidence of the court and there is no embellishment or improvement therein, the court may rely upon his evidence. The evidence of a child witness must be evaluated more carefully with greater circumspection because he is susceptible to tutoring. Only in case there is evidence on record to show that a child has been tutored, the court can reject his statement partly or fully. However, an inference as to whether child has been tutored or not, can be drawn from the contents of his deposition."

(emphasis added)

14. To the same effect is the decision in Shivasharanappa v. State of Karnataka. Para 17 can be referred to as under: (SCC p. 712) "17. Thus, it is well settled in law that the court can rely upon the testimony of a child witness and it can form the basis of conviction if the same is credible, truthful and is corroborated by other evidence brought on record. Needless to say, the corroboration is not a must to record a conviction, but as a rule of prudence, the court thinks it desirable to see the corroboration from other reliable evidence placed on record. The principles that apply for placing reliance on the solitary statement of the witness, namely, that the statement is true and correct and is of quality and cannot be discarded solely on the ground of lack of corroboration, apply to a child witness who is competent and whose version is reliable."

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

(emphasis added)

42. Further, Aarju (P.W.4) is an injured eye-witness. An injured

eye-witness enjoys a special status in comparison to other eye-

witnesses as the injuries sustained by such witness is a guarantee of

his/her presence on the spot. In the present case, Aarju (P.W.4) had

sustained multiple injuries on her head. It is submitted by the

Counsel for the appellant that when her brother was being assaulted,

they why this witness did not raise an alarm?

43. This Court cannot lose sight of a fact that Aarju (P.W.4) is a

minor girl aged about 6 years. Her presence on the spot at the time of

incident is undisputed. Every human being is not expected to act in

an uniform manner. Some may react and some may stand still.

Further, the appellant was her uncle and he was not a stranger. If She

was unable to understand the things which were going on or She

could not raise an alarm, then it would not mean, that She had not

witnessed the incident.

44. The Supreme Court in the case of Ramvilas v. State of M.P.,

reported in (2016) 16 SCC 316 has held as under :

6......Evidence of the injured witnesses is entitled to a great weight and very cogent and convincing grounds are required to discard the evidence of the injured witnesses........

45. The Supreme Court in the case of State of U.P. Vs. Naresh

reported in (2011) 4 SCC 324 has held as under :

27. The evidence of an injured witness must be given due weightage being a stamped witness, thus, his presence

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

cannot be doubted. His statement is generally considered to be very reliable and it is unlikely that he has spared the actual assailant in order to falsely implicate someone else. The testimony of an injured witness has its own relevancy and efficacy as he has sustained injuries at the time and place of occurrence and this lends support to his testimony that he was present during the occurrence. Thus, the testimony of an injured witness is accorded a special status in law. The witness would not like or want to let his actual assailant go unpunished merely to implicate a third person falsely for the commission of the offence. Thus, the evidence of the injured witness should be relied upon unless there are grounds for the rejection of his evidence on the basis of major contradictions and discrepancies therein. (Vide Jarnail Singh v. State of Punjab, Balraje v. State of Maharashtra and Abdul Sayeed v. State of M.P.)

46. The Supreme Court in the case of Chandrashekhar Vs. State

reported in (2017) 13 SCC 585 has held as under :

10. Criminal jurisprudence attaches great weightage to the evidence of a person injured in the same occurrence as it presumes that he was speaking the truth unless shown otherwise. Though the law is well settled and precedents abound, reference may usefully be made to Brahm Swaroop v. State of U.P. observing as follows: (SCC p. 302, para 28) "28. Where a witness to the occurrence has himself been injured in the incident, the testimony of such a witness is generally considered to be very reliable, as he is a witness that comes with an in-built guarantee of his presence at the scene of the crime and is unlikely to spare his actual assailant(s) in order to falsely implicate someone."

47. It is next submitted by the Counsel for the Appellant that the

police statement of Aarju (P.W.4) was recorded belatedly and

therefore, She had ample opportunity to cook up a false story against

the appellant. It is submitted that although the incident took place on

5-7-2006, but the police statement of Aarju (P.W.4) was recorded on

9-9-2006, and the explanation given by Devendra Singh Kushwaha

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

(P.W.12) is not plausible.

48. Considered the submissions made by the Counsel for the

appellant.

49. Devendra Singh Kushwaha (P.W.12) who is the investigating

officer, has stated that on 21-7-2006, Aarju (P.W.4) was discharged

from hospital, but She was still unconscious. Thereafter, he went 2-3

times to record the statement of Aarju (P.W.4) but She was suffering

from loss of memory. But denied that on 9-9-2006 also, her memory

was not good.

50. It is submitted that once, Aarju (P.W.4) had lost her memory

even for a short term, then it is clear that She must have been tutored

by her maternal grand parents or in the alternative, the explanation

given by Devendra Singh Kushwaha (P.W.12) is not plausible. As

already pointed out, the appellant himself had asked a question to

Aarju (P.W.4) that now She doesnot feel dizziness. Thus, it is clear

that even the appellant knows that the health condition of Aarju

(P.W.4) even after her discharge was not good and took lot of time to

recover. Even Aarju (P.W.4) has stated in her cross-examination, that

her treatment is still going on. Thus, this Court is of the considered

opinion, that the explanation given by Devendra Kumar Kushwaha

(P.W.12) for delay in recording her statement is plausible. So far as

the argument regarding tutoring is concerned, the conduct of the

witness is of the utmost importance. Aarju (P.W.4), immediately after

looking at the appellant, got frightened and started crying and rushed

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

towards her maternal grand parents. Further, mere delay in recording

the statement of a witness under Section 161 of Cr.P.C. is not always

fatal to the prosecution story, provided the delay is plausibly

explained.

51. The Supreme Court in the case of Prithvi (Minor) Vs. Mam

Raj reported in (2004) 13 SCC 279 reads as under :

10........In Mohd. Khalid v. State of W.B., SCC at p. 349, para 12, this Court observed that: (SCC p. 349, para 12) "Mere delay in examination of the witnesses for a few days cannot in all cases be termed to be fatal so far as the prosecution is concerned. There may be several reasons. When the delay is explained, whatever be the length of the delay, the court can act on the testimony of the witness if it is found to be cogent and credible."

* * * *

22. The respondents placed reliance on the observations of this Court in Balakrushna Swain v. State of Orissa and in State of Orissa v. Brahmananda Nanda, AIR at p. 2489, para 2 and contended that the evidence of appellant Prithvi was not believable because of the long delay in recording the statement. We are afraid that neither case lays down an absolute proposition of law that delay per se destroys the credibility of witnesses' statements. The judgments merely point out that unexplained delay in recording the statement gives rise to a doubt that the prosecution might have engineered it to rope the accused into the case. Delay in recording the statement of the witness can occur due to various reasons and can have several explanations. It is for the court to assess the explanation and if satisfied, accept the statement of the witness.

52. Thus, it is held that Aarju (P.W.4) is a reliable and trustworthy

witness, and is not a tutored witness.

Discrepancy in Ocular and Medical Evidence

53. By referring to the post-mortem reports, Ex. P.1, Ex. P.2 as well

as MLC, Ex. P.15 of Aarju (P.W. 4), it is submitted by the Counsel for

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

the appellant that the deceased and injured Aarju (P.W.4) had

sustained three types of injuries i.e., incised, punctured and caused by

hard and blunt object, whereas only two sabbals were found on the

spot. Thus, it is clear that most probably the incident was committed

by more than one person, and the appellant has been falsely

implicated.

54. Sabbal is a big solid iron rod with pointed edge which is used

for digging earth. If sabbal is used from its blunt side, then it would

cause injuries which can be caused by hard and blunt object. If

sabbal is used for piercing, then it would cause punctured wound and

if the pointed edge of the sabbal is used like a sword, then it would

cause incised wound. Thus, by a single sabbal, all three types of

injuries can be caused. Two sabbals were recovered from the spot.

Thus, the contention of the Counsel for the appellant that more than

one assailant were involved in the offence is far fetched imagination

having no basis for the same. Thus, it is held that the injuries which

were sustained by the deceased persons and the injured can be caused

by sabbal and the ocular evidence is fully corroborated by medical

evidence.

Presence of the appellant on the spot

55. It is submitted by the Counsel for the appellant, that there is

nothing on record to show that the appellant Ballu was present on the

spot at the time of incident.

56. Bhaiyyan (P.W.2) had lodged the FIR, Ex.P.3. Bhaiyyan (P.W.

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

2) is the real brother of the appellant. In the FIR, it is specifically

mentioned after taking his children to hospital, he sent the appellant

and his friend Banti to his house to search out his wife Ruksana. It is

further mentioned that his brother (Appellant) had informed him that

at 4:45 P.M., he had seen deceased Ruksana on the roof. Thus, the

presence of appellant was specifically mentioned in the FIR, Ex. P.3.

57. Although Bhaiyyan (P.W.2) has supported his FIR, Ex. P.3, but

he cleverly improved his version. He stated that after shifting his

children to hospital, he requested his relatives and friends to look for

his wife. He deliberately did not name his brother. Although

Bhaiyyan (P.W. 2) was not declared hostile on this aspect, but the

Counsel for the appellant filled up the lacuna. In para 12 of the

cross-examination, the Counsel for the appellant himself asked

certain questions about the FIR lodged by this witness and in reply,

this witness stated that it was the appellant who was shouting that he

has seen Ruksana in alive condition at 4:45 P.M. Thus, it is clear that

immediately before the incident, the appellant was on the spot.

Recovery of blood stained cloths

58. Devendra Singh Kushwaha (P.W. 12) has stated that he had

arrested the appellant on 25-7-2006 and till that date, there was no

evidence against the appellant. However, he clarified that because of

certain discrepancies in the statements of appellant, he was taken into

custody and accordingly he gave his memorandum and on the basis of

the disclosure made by him, blood stained cloths were seized on 27-

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

7-2006. The memorandum is Ex. P.18 and seizure memo is Ex. P.19.

The cloths were kept by the appellant along with other goods of Tent

House and were taken out from a hidden condition. It is submitted by

the Counsel for the appellant, that since, the cloths were seized from

an open space, therefore, the recovery is of no use. Considered the

submissions made by the Counsel for the appellant.

59. It is not the case of the prosecution that the cloths of the

appellant were lying in an open condition. As per the seizure memo,

Ex. P.19, the cloths were taken out from the other goods of tent

house. Thus, it was the appellant only, who was aware of the fact

that at which place, he has kept his cloths. The Supreme Court in the

case of Yakub Abdul Razak Memon v. State of Maharashtra,

reported in (2013) 13 SCC 1 has held as under :

1706. In State of H.P. v. Jeet Singh this Court dealt with the issue of recovery from the public place and held: (SCC p. 377, para 21) "21. The conduct of the accused has some relevance in the analysis of the whole circumstances against him. PW 3 Santosh Singh, a member of the Panchayat hailing from the same ward, said in his evidence that he reached Jeet Singh's house at 6.15 a.m. on hearing the news of that tragedy and then accused Jeet Singh told him that Sudarshana complained of pain in the liver during the early morning hours. But when the accused was questioned by the trial court under Section 313 of the Code of Criminal Procedure, he denied having said so to PW 3 and further said, for the first time, that he and Sudarshana did not sleep in the same room but they slept in two different rooms. Such a conduct on the part of the accused was taken into account by the Sessions Court in evaluating the incriminating circumstance spoken to by PW 10 that they were in the same room on the fateful night. We too give accord to the aforesaid approach made by the

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

trial court."

1707. Similarly, in State of Maharashtra v. Bharat Fakira Dhiwar, this Court held: (SCC p. 629, para 22) "22. In the present case the grinding stone was found in tall grass. The pants and underwear were buried. They were out of visibility of others in normal circumstances. Until they were disinterred, at the instance of the respondent, their hidden state had remained unhampered. The respondent alone knew where they were until he disclosed it. Thus we see no substance in this submission also."

1708. In view of the above, it cannot be accepted that a recovery made from an open space or a public place which was accessible to everyone, should not be taken into consideration for any reason. The reasoning behind it, is that, it will be the accused alone who will be having knowledge of the place, where a thing is hidden. The other persons who had access to the place would not be aware of the fact that an accused, after the commission of an offence, had concealed contraband material beneath the earth, or in the garbage.

60. Thus, it is clear that the blood stained cloths were recovered on

the disclosure made by the Appellant. However, it is once again

mentioned that although human blood was found as per the FSL

report, but the Trial Court prejudged the question of human blood and

did not put this question to the appellant in his examination under

Section 313 of Cr.P.C., therefore, this Court cannot take note of the

fact that the cloths of the appellant were found to be stained with

human blood. But one thing is clear that the appellant took out his

cloths which were kept in a hidden condition along with other tent

material, and it was the appellant alone, who was aware of the fact

that at which place he has kept his blood stained cloths.

61. No other argument is advanced by the Appellant.

62. Accordingly, it is held that the prosecution has succeeded in

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

establishing the guilt of the appellant beyond reasonable doubt.

Therefore, his conviction for offence under Section 302 (On two

Counts) and 307 of IPC is hereby affirmed.

Whether the Sentence should be consecutive or concurrent

63. On the question of sentence, the Counsel for the appellant

submitted that since, the Trial Court has not observed that the

sentences shall run concurrently, therefore, as a natural corollary, the

sentences would run consecutively. It is, therefore, submitted that the

sentences be made concurrent.

64. Considered the submissions made by the Counsel for the

appellant.

65. Section 31 of Cr.P.C. reads as under :

31. Sentence in cases of conviction of several offences at one trial.-- (1) When a person is convicted at one trial of two or more offences, the Court may, subject to the provisions of Section 71 of the Indian Penal Code (45 of 1860), sentence him for such offences, to the several punishments prescribed therefor which such Court is competent to inflict; such punishments when consisting of imprisonment to commence the one after the expiration of the other in such order as the Court may direct, unless the Court directs that such punishments shall run concurrently. (2) In the case of consecutive sentences, it shall not be necessary for the Court by reason only of the aggregate punishment for the several offences being in excess of the punishment which it is competent to inflict on conviction of a single offence, to send the offender for trial before a higher Court:

Provided that--

(a) in no case shall such person be sentenced to imprisonment for a longer period than fourteen years;

(b) the aggregate punishment shall not exceed twice the amount of punishment which the Court is competent to inflict for a single offence.

(3) For the purpose of appeal by a convicted person, the

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

aggregate of the consecutive sentences passed against him under this section shall be deemed to be a single sentence.

66. From Section 31(1) of Cr.P.C., it is clear that unless and until

the sentences are made concurrent, the sentences would run

consecutively.

67. The Supreme Court in the case of O.M. Cherian Vs. State of

Kerala reported in (2015) 2 SCC 501 has held as under :

12. The words in Section 31 CrPC "... sentence him for such offences, to the several punishments prescribed therefor which such court is competent to inflict; such punishments when consisting of imprisonment to commence the one after the expiration of the other in such order as the court may direct"

indicate that in case the court directs sentences to run one after the other, the court has to specify the order in which the sentences are to run. If the court directs running of sentences concurrently, order of running of sentences is not required to be mentioned. Discretion to order running of sentences concurrently or consecutively is judicial discretion of the court which is to be exercised as per the established law of sentencing. The court before exercising its discretion under Section 31 CrPC is required to consider the totality of the facts and circumstances of those offences against the accused while deciding whether sentences are to run consecutively or concurrently.

13. Section 31(1) CrPC enjoins a further direction by the court to specify the order in which one particular sentence shall commence after the expiration of the other. Difficulties arise when the courts impose sentence of imprisonment for life and also sentences of imprisonment for fixed term. In such cases, if the court does not direct that the sentences shall run concurrently, then the sentences will run consecutively by operation of Section 31(1) CrPC. There is no question of the convict first undergoing the sentence of imprisonment for life and thereafter undergoing the rest of the sentences of imprisonment for fixed term and any such direction would be unworkable. Since sentence of imprisonment for life means jail till the end of normal life of the convict, the sentence of imprisonment of fixed term has to necessarily run concurrently with life imprisonment.

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

In such case, it will be in order if the Sessions Judges exercise their discretion in issuing direction for concurrent running of sentences. Likewise if two life sentences are imposed on the convict, necessarily, the court has to direct those sentences to run concurrently.

68. The Supreme Court in the case of Muthuramalingam v.

State, reported in (2016) 8 SCC 313 has held as under :

7. A careful reading of the above would show that the provision is attracted only in cases where two essentials are satisfied viz. (1) a person is convicted at one trial, and (2) the trial is for two or more offences. It is only when both these conditions are satisfied that the court can sentence the offender to several punishments prescribed for the offences committed by him provided the court is otherwise competent to impose such punishments. What is significant is that such punishments as the court may decide to award for several offences committed by the convict when comprising imprisonment shall commence one after the expiration of the other in such order as the court may direct unless the court in its discretion orders that such punishment shall run concurrently. Sub-section (2) of Section 31 on a plain reading makes it unnecessary for the court to send the offender for trial before a higher court only because the aggregate punishment for several offences happens to be in excess of the punishment which such court is competent to award provided always that in no case can the person so sentenced be imprisoned for a period longer than 14 years and the aggregate punishment does not exceed twice the punishment which the court is competent to inflict for a single offence.

8. Interpreting Section 31(1), a three-Judge Bench of this Court in O.M. Cherian case declared that if two life sentences are imposed on a convict the court must necessarily direct those sentences to run concurrently. The Court said: (SCC pp. 509-10, para 13) "13. Section 31(1) CrPC enjoins a further direction by the court to specify the order in which one particular sentence shall commence after the expiration of the other. Difficulties arise when the courts impose sentence of imprisonment for life and also sentences of imprisonment for fixed term. In such cases, if the court does not direct that the sentences shall run concurrently, then the sentences will run consecutively by operation of Section 31(1) CrPC. There is no

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

question of the convict first undergoing the sentence of imprisonment for life and thereafter undergoing the rest of the sentences of imprisonment for fixed term and any such direction would be unworkable. Since sentence of imprisonment for life means jail till the end of normal life of the convict, the sentence of imprisonment of fixed term has to necessarily run concurrently with life imprisonment. In such case, it will be in order if the Sessions Judges exercise their discretion in issuing direction for concurrent running of sentences. Likewise if two life sentences are imposed on the convict, necessarily, the court has to direct those sentences to run concurrently."

9. To the same effect is the decision of a two-Judge Bench of this Court in Duryodhan Rout case in which this Court took the view that since life imprisonment means imprisonment of full span of life there was no question of awarding consecutive sentences in case of conviction for several offences at one trial. Relying upon the proviso to sub-section (2) of Section 31, this Court held that where a person is convicted for several offences including one for which life sentences can be awarded the proviso to Section 31(2) shall forbid running of such sentences consecutively.

10. It would appear from the above two pronouncements that the logic behind life sentences not running consecutively lies in the fact that imprisonment for life implies imprisonment till the end of the normal life of the convict. If that proposition is sound, the logic underlying the ratio of the decisions of this Court in O.M. Cherian and Duryodhan Rout cases would also be equally sound. What then needs to be examined is whether imprisonment for life does indeed imply imprisonment till the end of the normal life of the convict as observed in O.M. Cherian and Duryodhan Rout cases. That question, in our considered opinion, is no longer res integra, the same having been examined and answered in the affirmative by a long line of decisions handed down by this Court. We may gainfully refer to some of those decisions at this stage.

69. The Supreme Court in the case of Kuldeep Vs. State of

Haryana reported in (2018) 18 SCC 652 and Gagan Kumar Vs.

State of Punjab reported in (2019) 5 SCC 154 has also held that if

more than one offences are committed in one transaction, then the

Ballu @ Firoz Khan Vs. State of M.P. (Cr.A. No. 426 of 2007)

sentences can be made concurrent.

70. Looking to the facts and circumstances of the case, this Court

is of the considered opinion, that the life sentence awarded by the

Trial Court for offence under Section 302 of IPC and Life

Imprisonment for offence under Section 307 of IPC must run

concurrently.

71. Accordingly, it is directed that the sentence of Life

Imprisonment awarded by the Trial Court for offence under Section

302 of IPC and 307 of IPC shall run concurrently.

72. With aforesaid modification, the judgment and sentence dated

30-4-2007 passed by IVth Additional Sessions Judge (Fast Track),

Shivpuri, in Sessions Trial No. 192/2006 is hereby Affirmed.

73. The appellant is in jail. He shall undergo the remaining jail

sentence.

74. Let a copy of this judgment be immediately provided to the

appellant, free of cost.

75. The record of the Trial Court be immediately send back along

with a copy of this judgment for necessary information and

compliance.

76. Accordingly, the appeal is dismissed on merits, but is allowed

in part to the extent of sentence and the sentences shall run

concurrently.

(G.S. Ahluwalia)                                   (Deepak Kumar Agarwal)
          Judge                                                    Judge


ABHISHEK
CHATURVEDI
2022.02.08
17:14:08 +05'30'
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter