Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

U.T. Chandigarh vs Satnam Singh And Ors
2024 Latest Caselaw 18935 P&H

Citation : 2024 Latest Caselaw 18935 P&H
Judgement Date : 28 October, 2024

Punjab-Haryana High Court

U.T. Chandigarh vs Satnam Singh And Ors on 28 October, 2024

Bench: Sureshwar Thakur, Sudeepti Sharma

                              Neutral Citation No:=2024:PHHC:141635-DB




CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003                            -1-


           In the High Court of Punjab and Haryana at Chandigarh


1.                                           CRA-S-2294-SBA-2003
                                             Reserved on: 24.09.2024
                                             Date of Decision: 28.10.2024

U.T. Chandigarh
                                                                    ......Appellant

                                           Versus

Satnam Singh and others

                                                                  .....Respondents

2.                                                  CRA-S-179-SB-2003

Balwinder Singh
                                                                    ......Appellant

                                           Versus

The State of U.T. Chandigarh
                                                                  ......Respondent

CORAM: HON'BLE MR. JUSTICE SURESHWAR THAKUR
       HON'BLE MRS. JUSTICE SUDEEPTI SHARMA

Present:      Mr. Rajiv Vij, Addl. PP for U.T. Chandigarh

              Ms. Ekta Thakur, Advocate
              for the appellant (in CRA-S-179-SB-2003) and
              for respondents No.1, 4 and 6 (in CRA-S-2294-SBA-2003)

              Mr. Ranjan Lakhanpal, Advocate with
              Mr. Shubhkarnan Singh Sandhu, Advocate
              for respondent Nos.1, 2, 3, 4, 5, 8 and 10.

              Mr. R.S. Bains, Senior Advocate (Legal Aid Counsel) with
              Mr. Amarjit Singh, Advocate
              for respondent Nos.7 and 9 (in CRA-S-2294-SBA-2003).

                          ****

SURESHWAR THAKUR, J.

1. Since both the above appeals arise from a common verdict,

made by the learned trial Judge concerned, hence both the appeals (supra)

are amenable for a common verdict being made thereons.

1 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -2-

2. Both the appeals (supra) are directed against the impugned

verdict, as made on 14.01.2003, upon Sessions Case No.11 of 6.10.1998/

21.8.1999, by the learned Additional Sessions Judge, Chandigarh,

wherethrough in respect of charges drawn against the accused qua offences

punishable under Sections 419, 420, 225-B, 468, 120-B of the IPC, besides

for offences punishable under Sections 4, 5 and 6 of the Explosive

Substances Act, 1908 (hereinafter referred to as 'the Act') thus the learned

trial Judge concerned, proceeded to record a finding of conviction against

appellant-convicts Satnam Singh and Balwinder Singh vis-a-vis offences

punishable under Sections 419, 468, 471 of the IPC. However, the other co-

accused namely Baljit Singh, Jaswant Singh, Jaswinder Singh, Sheetla

Parshad Misha, Daljit Singh Rajput, Jaspal Singh Dhillon, Jagtar Singh

Hawara and Jagtar Singh @ Tara, were acquitted from the charges drawn

against them. Moreover, through a separate sentencing order of 15.01.2003,

the learned trial Judge concerned, sentenced the appellants-convicts in the

hereinafter extracted manner.

"xxx Keeping in mind the age of the convicts and also other surrounding circumstances as mentioned above, I sentence convicts Satnam Singh and Balwinder Singh under section 419 IPC to undergo rigorous imprisonment for a period of two years. Both the convicts are sentenced under section 468 IPC to undergo rigorous imprisonment for a period of four years and to pay an amount of Rs.4000/- as fine. In default of payment of fine each convict shall undergo rigorous imprisonment for a period of nine months more. Similarly both the convicts are sentenced under section 471 IPC to undergo rigorous imprisonment for a period of four years and to pay an amount of Rs.4000/- as fine. In default of payment of fine each convict shall undergo rigorous imprisonment for a period of nine months more."

2 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -3-

3. All the above imposed sentences of imprisonment, were ordered

to run concurrently. The period spent in prison by the convict, thus during

the investigation or trial of the case, was, in terms of Section 428 of Cr.P.C.,

ordered to be set off from the above imposed substantive sentence(s) of

imprisonment, upon the convicts.

4. The accused-convict Balwinder Singh becomes aggrieved from

the above drawn verdict of conviction, besides also, becomes aggrieved

from the consequent thereto sentence(s) of imprisonment, and, of fine as

became imposed, upon him, by the learned convicting Court concerned, and,

hence has chose to institute thereagainst criminal appeal bearing No.CRA-S-

179-SB-2003. However, accused-convict Satnam Singh has not challenged

the verdict of conviction, and the consequent thereto sentence(s) of

imprisonment, and, of fine.

5. The U.T. Chandigarh has filed criminal appeal bearing

No.CRA-S-2294-SBA-2003, seeking the conviction of all the accused for

the charged offences.

Factual Background and investigation

6. The genesis of the prosecution case are that in the month of

August, 1995 Sh. Beant Singh, the then Chief Minister, Punjab was

assassinated in front of the Civil Secretariat building, Punjab, Chandigarh by

a bomb blast. Number of accused were arrested in connection with the

assassination of Sh. Beant Singh and two of them are Jagtar Singh Hawara

and Jagtar Singh @ Tara who are accused in this case also. According to the

prosecution version, accused Satnam Singh used to visit Burail Jail to meet

Jagtar Singh Hawara and Jagtar Singh @ Tara who were confined in Model

Jail, Chandigarh, mentioning his name in the jail record as Charanjit Singh

3 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -4-

son of Bahadur Singh, resident of Village Rally, Distt. Fatehgarh Sahib. In

fact Satnam Singh accused is son of Chamba Singh, resident of village

Salempur, Distt. Ropar. Prior to the date of alleged occurrence Satnam Singh

visited Model Jail, Burail on 23.4.1998, 22.5.1998 and 8.6.1998 mentioning

his name in the jail record as Charanjit Singh. Keeping in view the

seriousness of the Beant Singh murder case the movement of accused Jagtar

Singh Hawara and Jagtar Singh @ Tara was restricted to Model Jail,

Chandigarh, thus through notification issued by the Chandigarh

Administration under section 268 Cr.P.C. On suspicion a letter was written

by the Asstt. Supdt. Jail to the Superintendent Jail requesting him to verify

the address supplied by said Charanjit Singh. The necessary verification in

this regard was made by SI Balkar Singh of Crime Branch Office (CBO) and

constable Nirmal Singh of CID Branch of Chandigarh police and it was

found that no person exists in the name of Charanjit Singh son of Bahadur

Singh resides at village, Rally. About two days prior to the date of

occurrence a secret information was received by SI Dilsher Singh that one

person representing himself as Charanjit Singh used to frequently meet

dreaded terrorists Jagtar Singh Hawara lodged in Burail Jail, Chandigarh,

thus is likely to send explosive material in the shape of sweets in the Jail, to

cause blast of Model Jail, Burail, so that the accused in Beant Singh's

murder case may be able to escape from custody. On 11.6.1998, a police

party headed by SI Dilsher Singh including Samsher Singh public witness

was holding a nakabandi at a little distance from the main outer gate of the

jail. At about 12:00 noon, accused Satnam Singh appeared from Chandigarh

side. The said accused was apprehended on suspicion and on search one box

of sweet box shape was recovered from the possession of the accused

4 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -5-

containing RDX in the shape of Pinnies. Weight of RDX in the Pinnies

shape was found to be one kg and 100 gms. Two pinnies of 100 gms, each

were separated for sample. Two sample parcels containing two Pinnies were

sealed with seal BS and were taken in police possession along with

remaining case property. Accused Satnam Singh admitted that his real name

is Satnam Singh and he is resident of village Salempur. During the course of

investigation on the same date in accordance with the disclosure statement of

accused Satnam Singh one Kg. and 700 gms. of Explosive Substances

(RDX) along with two wireless sets was recovered from a wheat drum kept

in a room of the house of Satnam Singh situated in village Salempur. Out of

the explosive material two samples of 100 gms. each, were separated.

Sample parcels were sealed with the seal of BS and were taken in police

possession along with the remaining case property as became recovered

from the house of accused Satnam Singh. Seal after its use was handed over

to Samsher Singh witness. Accused disclosed that he was called by Jagtar

Singh Hawara to meet him in the jail with explosive substance in the shape

of sweet Pinnies. Two bus tickets were also recovered from his possession.

Upon one of bus ticket telephone No. 694753 of Baljit Singh Khalsa along

with house number was mentioned. On the second ticket, cellular telephone

numbers of Bittu and Toni were found written who are residing abroad.

7. After the registration of the case the other co-accused

mentioned above were also taken in custody on different dates. It is alleged

that in the month of September, 1997, Jaswant Singh accused met accused

Jagtar Singh Hawara and Jagtar Singh @ Tara in Burail Jail, Chandigarh,

and later on with the help of accused Daljit Singh Rajput Advocate, he

purchased a cellular phone and obtained a cellular phone connection in his

5 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -6-

own name. After getting some mechanical and technical defects, in the

cellular phone bearing No.98140 11957, becoming removed, subsequently it

was sent to the accused in jail with the help of Sheetla Parshad Mishra,

Assistant Supdt. Model Jail, Chandigarh. It is also alleged that later on

keeping in view the needs of the accused Jagtar Singh Hawara and Jagtar

Singh @ Tara, accused Daljit Singh Rajput and Jaswant Singh obtained

another cellular phone and SIM card in the name of Lakhwinder Singh. In

the month of February, 1998, accused Daljit Singh Rajput pressurized his

neighbour Gurpreet Singh @ Chinku, who is owner of City Portrait and

threatened him, that he is working for Khalistan and is advocate of Jagtar

Singh Hawara. D.S. Rajput pressurized Gurpreet Singh to supply mobile

phones and SIM cards with STD and ISD facility. The payment of mobile

phones purchased in the name Jaswant Singh was made through S.P. Mishra,

Asstt. Supdt. Model Jail. S.P. Mishra paid an amount of Rs.15,000/- in this

regard to Jaswant Singh. It is alleged that when Jaswant Singh had come to

purchase mobile phone, he was provided with mobile phone and SIM card,

only on account of the influence of D.S. Rajput, Advocate, who maintains

his office on the first floor of the building where City Portrait shop exists.

For this purpose Jaswant Singh had taken an amount of Rs.15,000/- from the

office of Sh. D.S. Rajput. D.S. Rajput took responsibility of payment of the

remaining amount of Rs.7,000/- on behalf of Jaswant Singh, thereafters D.S.

Rajput also used his influence to obtain mobile phones on cheaper rates.

Mobile Telephone with SIM card No. 98140 11957 and 98150 78457 were

managed and provided to the accused as per allegations of prosecution.

Mobile telephone bearing SIM card No. 11957 was supplied from City

Portrait Centre, whereas, Mobile phone SIM card No. 78457 was supplied

6 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -7-

by the Sales Executive of Essar Company. Earlier the mobile phone

connection could not be provided with ISD facility by Spice Co. It is alleged

that in the beginning the efforts were made to obtain Mobile SIM Card in the

month of February, 1998 also in the name of Jaswant Singh but he could not

give his proper address and identity as he had shifted his place of residence

by that time. Thereafter owing to the influence of accused D.S. Rajput,

Advocate, the address of Lakhwinder Singh who used to work in City

Portrait Centre was supplied and mobile phone SIM card was obtained in his

name. Lakhwinder Singh agreed to give his address as he was asked to do so

by Gurpreet Singh @ Chiku. It is alleged that accused D.S. Rajput used to

send Jaswant Singh accused and few other persons to use telephone facilities

in the STD PCO which was being run by Harish Kumar Passi in SCO No.18,

Sector 22, Chandigarh. D.S. Rajput also used to send fax messages etc. and

on one occasion he talked on telephone No. 89140 11957 in connection with

conspiracy of the Burail Jail blast.

8. It is also alleged that Satnam Singh was directed by Jagtar

Singh Hawara to collect Rs.1,44,000/- from Baljit Singh Khalsa resident of

Sector 40, Chandigarh from his STD Booth, situated at the gate of

Gurudwara, Sector 40-C, Chandigarh, and to hand over that amount to

accused Balwinder Singh as price of the explosive material. Baljit Singh

accused was also instructed to hand over the amount of Rs. three lacs

received from Hawala by Jagtar Singh Hawara. It is alleged that the said

amount was taken from Baljit Singh by Satnam Singh and he purchased

three kgs. of explosive material from Balwinder Singh. As per allegations of

the prosecution during investigation Jaswant Singh disclosed that Jagtar

Singh Hawara, gave him address and telephone number 001-7187848316 of

7 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -8-

one Banti alias Didar Singh alias Dari who lives in America. Jaswant Singh

talked to one Banti alias Didar Singh on telephone. Apart from it accused

Balwinder Singh as per instructions of Jagtar Singh Hawara contacted

Professor Devinder Singh on telephone at Amritsar and asked him to arrange

meeting with Banti alias Didar Singh. Balwinder Singh went to Amritsar and

met Banti alias Didar Singh and Tonny. Accused Balwinder Singh met

Jagtar Singh Hawara and Jagtar Singh @ Tara mentioning his father's name

as Nagina Singh. In this case the Hawala amount could not be received in

time and an amount of Rs. two lacs was received from Dr. Jasmer Singh son

of Teja Singh, resident of Mohali with the undertaking that this amount will

be sent to his daughter who was then living abroad. The payment of this

amount of Rs. two lacs was arranged by Jaspal Singh Dhillon, from Dr.

Jasmer Singh. Jaspal Singh Dhillon, distributed the amount to Jagtar Singh

Hawara and families of terrorists which came from Hawala channel with the

help of S.P. Mishra, Asstt. Supdt. Jail and accused Jaswinder Singh Jail

warden.

9. As per prosecution version, Labh Singh son of Mit Singh told

the police that when he had gone to jail, then he disclosed that he listened to

the talks which occurred between Jaswant Singh, Jagtar Singh Hawara and

Additional Supdt, Model Jail, in the month of September, 1997. The said

talks related to the jail break conspiracy which happened between these

persons. At that time Jaswant Singh was given necessary directions to

arrange mobile telephone etc. In the month of February, 1998 Labh Singh

witness again went to Burail Jail where he heard the conversation between

Balwinder Singh, Jagtar Singh Hawara and Jaswinder Singh, Jail Warden, in

connection with the conspiracy, to blast Model Jail, Chandigarh, thus for

8 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -9-

making it easy for breaking the jail to facilitate the accused to escape from

the prison. S.P. Mishra used to make arrangements to bring in jail Pizaa etc.

and other eatables of the liking of the accused, and S.P. Mishra used to make

payment of these eatables. During investigation, two registers of the jail

containing entries of the visitors were taken in police possession. Sample

writing and signatures of Satnam Singh, Balwinder Singh and Baljit Singh

were obtained and the handwriting expert opined that the disputed writing

and signatures in jail registers are in the hand of Satnam Singh the and

Balwinder Singh accused. The sample parcels containing explosive

substance were sent to the Director, CFSL, Chandigarh. The CFSL report

declared that the sample parcels contained explosive substances (PETN). As

per version of the prosecution all the accused mentioned above hatched a

conspiracy with each other under the guidance of Jagtar Singh Hawara to

blast the Model Jail, Burail, so that the accused Jagtar Singh Hawara and

Jagtar Singh @ Tara, may escape conveniently from the prison. Apart from

them S.P. Mishra, Asstt. Supdt. Jail, Jaswinder Singh Jail Warden and D.S.

Rajput, advocate provided full support and co-operation and took active part

for the success of this mission. On these allegations after recording

statements of the prosecution witnesses, preparing site plan and completion

of necessary investigation all the ten accused were challaned Sections 419,

420, 225-B, 468, 120-B IPC and Sections 4, 5, & 6 of the Act.

10. On appearance, the copies of documents were supplied to the

accused free of costs and thereafter the case was by order dated 28.9.1998

thus committed the accused for facing trial before the Court of learned

Sessions Judge, Chandigarh. Accused Satnam Singh and Balwinder Singh

were served charge sheet under Sections 419, 468, 471, IPC. Accused

9 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -10-

Satnam Singh was served charge sheet under Section 5 of the Act, and all

the ten accused were served charge sheet under sections 4 of the Act. Except

Satnam Singh all accused by order dated 16.10.1998 made by Sh. S.S.

Lamba, the then learned Additional Sessions Judge, Chandigarh, thus were

served charge sheet under Section 6 of the Act.

Committal Proceedings

11. Since the offences punishable under Sections 4, 5 and 6 of the

Act, were exclusively triable by the Court of Session, thus, the learned

committal Court concerned, through a committal order, hence proceeded to

commit the accused to face trial before the Court of Session.

Trial Proceedings

12. The learned trial Judge concerned, after receiving the case for

trial, made an objective analysis of the incriminatory material, adduced

before him. Resultantly, he proceeded to draw a charge against accused, for

the commission of offences respectively punishable under Sections 419,

468, 471 of the IPC, besides for offences punishable under Sections 4, 5 and

6 of the Act. The afore drawn charges were put to the accused, to which they

pleaded not guilty, and, claimed trial.

13. In proof of its case, the prosecution examined 26 witnesses,

and, thereafter the learned Public Prosecutor concerned, closed the

prosecution evidence. After the closure of prosecution evidence, the learned

trial Judge concerned, drew proceedings, under Section 313 of the Cr.P.C.,

but thereins, the accused pleaded innocence, and, claimed false implication.

However, they led 14 witnesses in their defence into the witness box.

Submissions of the learned counsel for the appellant-convict

14. The learned counsel for the aggrieved convict-appellant has

10 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -11-

argued before this Court, that the impugned verdict of conviction, and,

consequent thereto order of sentence, thus require an interference. He

supports the above submission on the ground, that it is based on a gross

misappreciation, and, non-appreciation of evidence germane to the charge.

Submissions of the learned counsel for U.T. Chandigarh

15. On the other hand, the learned State counsel has argued before

this Court, that the verdict of conviction, and, consequent thereto sentence(s)

(supra), as become imposed upon the convicts-appellant, are well merited,

and, do not require any interference, being made by this Court, thus in the

exercise of its appellate jurisdiction. Therefore, he has argued that the

appeal, as preferred by the convict-appellant, be dismissed. He further

submitted that all the accused have been erroneously acquitted of the charges

drawn against them and further prayed that all the accused be convicted

under the charged offences.

Reason for acquittal of accused Satnam Singh as assigned by the learned trial Court

16. The learned trial Court acquitted accused Satnam Singh for the

reason, that his date of arrest was doubtful. According to the defence

witnesses', who are police officials who unrebuttedly caused the arrest of

accused Satnam Singh, the said accused became arrested on 08.06.1998,

whereas, the prosecution case is that the accused Satnam Singh was arrested

on 11.06.1998. The further effect of the above discrepancy, as arising from

the contra distinct dates' of arrest of accused Satnam Singh, as became

deposed by the defence witnesses concerned, rather to occur on 08.06.1998,

whereas, the prosecution alleging that the said accused becoming arrested on

11.06.1998, was that, it resulted in a further inference, that the making of the

disclosure statement by the accused Satnam Singh, thus on 11.06.1998, and 11 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -12-

the consequent thereto recovery of explosive material, in the shape of

pinnies, as became effected on 11.06.1998, but also coming under a shroud

of grave doubt, resultantly the benefit of doubt was given to the accused.

Emphasizingly also when the said recovery was made on 11.06.1998, near

Model Jail, Burail, besides when then, the accused Satnam Singh was

already under arrest, therebys a more deeper cloud of doubt engulfed the

prosecution case, especially when the prosecution case, is that the accused

Satnam Singh was not under arrest, at the stage of seizure (supra), rather

taking place. Resultantly, when therebys a more sombre cloud of doubt

engulfed the prosecution case relating to the discrepancy appertaining to the

actual date of arrest of accused Satnam Singh, therebys the benefit of doubt

became assigned to the accused concerned.

Reason(s) for acquittal of accused Jaspal Singh Dhillon

17. As per the prosecution, the said accused is alleged to have

arranged a sum of Rs.2 lacs from Jasmer Singh (prosecution witness No.24)

to arrange RDX for blowing Model Jail, Burail. Since the said witness while

stepping into the witness box turned hostile, as such, the allegation levelled

against the accused Jaspal Singh Dhillon, thus could not be proved. One

more prosecution witness No.5 (Labh Singh) is also alleged to have

overheard the conversation between accused Jaswant Singh and accused

Jagtar Singh, whereins, there were incriminatory expressions against the

present accused Jaspal Singh Dhillon, but since Labh Singh while stepping

into the witness box as PW-5 rather resiled from his previously made

statement in writing. Therefore, no reliance can be placed upon the

previously made statement of PW-5. Furthermore, thereby the incriminatory

role assigned to Jagtar Singh in his conspiring with the accused concerned,

12 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -13-

for breaking Model Jail, Burail, but also become concluded to be suffering

from erosion. Resultantly, the acquittal made vis-a-vis (supra), is a well

made acquittal.

Reason for acquittal of accused Baljit Singh Khalsa

18. As per the prosecution case, accused Baljit Singh Khalsa is

alleged to have received the hawala amount, thus for further handing over

the said amount to accused Satnam Singh. The sole witness in this regard,

i.e. prosecution witness No.18 (Nawab Ali), however turned hostile upon his

stepping into the witness box, and, denied qua the happening of any

transaction between accused Satnam Singh and accused Baljit Singh Khalsa.

Resultantly, the acquittal made vis-a-vis (supra), is a well made acquittal.

Reason for acquittal of accused Balwinder Singh

19. As per the prosecution case, accused Balwinder Singh is alleged

to have sold 3 kilograms of RDX to accused Satnam Singh. Since the role

attributed to co-accused Jaspal Singh Dhillon, and accused Baljit Singh

could not be proved, as the link chain (supra) was missing, hence the role

attributed to the present accused Balwinder Singh also could not be proved.

It is further the case of the prosecution that PW-5 (Labh Singh) had

overheard inside the jail, the conspiratorial conversation which occurred

inter se accused Jagtar Singh Hawara, Jagtar Singh @ Tara, Balwinder

Singh and S.P. Mishra, with expressions that Balwinder Singh will arrange

RDX, but since the said witness while stepping into the witness box turned

hostile, and, as such the incrimination attributed to (supra), was declared to

remain unproven. Resultantly, the incrimination drawn against the accused

(supra) becomes well concluded to not become cogently established.

13 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -14-

Reason for acquittal of accused Sheetla Parshad Mishra and Jaswinder Singh

20. As per the prosecution case, both the accused misused their

influence to help the accused so that their conspiracy to blow up the Model

Jail, Burail, thus succeeds. Sheetla Parshad Mishra is further alleged to have

made arrangements to bring pizza and other eatables from Domino's. In this

regard also, the prosecution witness No.4 (Harsharan Marwaha) turned

hostile and did not support the case of the prosecution while stepping into

the witness box, therebys the incrimination (supra) attributed to the accused

became well declared to remain unproven.

Reason for acquittal of accused Jaswant Singh and Daljit Singh Rajput

21. As per the prosecution case, the accused Jaswant Singh is

alleged to have purchased mobile phone with sim card in his own name,

besides in the name of Lakhwinder Singh, thus with the influence of accused

Daljit Singh Rajput. Regarding these two accused persons, it has been

observed by the learned trial Court, that nothing incriminating came in

evidence against both them. Moreover, since no such mobile phones nor the

apposite sim cards became recovered from the jail premises, so as to connect

both the accused (supra) vis-a-vis the incriminatory role assigned to them.

Furthermore, since the learned trial Court concerned, while acquitting both

the accused and S.P. Mishra, thus well observed, as under.

"34. As a result as per discussion above in detail, I have no hesitation in holding that prosecution miserably failed to prove its case beyond reasonable shadow of doubts that a conspiracy was hatched by all the accused to smuggle explosive material (RDX), two wireless sets and other required instruments to blast Model Jail. The prosecution also failed to

14 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -15-

prove that the accused used their influence to receive money from Hawala and utilized that money for success of this conspiracy in any way. The prosecution also failed to prove that D.S. Rajput, Jaswant Singh and S.P. Mishra used their influence or supplied money as and when needed for obtaining cellular phones and that these mobile phones were used for commitment of the crime as alleged. Resultantly, I have no hesitation in holding that the prosecution failed to prove beyond reasonable shadows of doubts that any of the accused has committed an offence punishable under Sections 4, 5 and 6 of the Explosive Substance Act, 1908."

22. Resultantly, the above assigned reasons' for making an acquittal

vis-a-vis the accused (supra) are well made reasons and are not required to

be interfered with by this Court. Importantly, also when two wireless sets

which were allegedly used inside the jail by Jagtar Singh @ Tara and Jagtar

Singh Hawara, for theirs thereovers making conspiratorial talks with the

other accused rather remained unrecovered from the jail premises.

Finding of this Court

22. Initially, insofar as the verdict of conviction as pronounced by

the learned trial Judge concerned, upon convict Satnam Singh, thus is

concerned, since the same has remained unassailed, thereby the said verdict

of conviction and the consequent thereto order of sentence rather is required

to be upheld, given the same as such acquiring binding and conclusive

effect.

Signatured disclosure statement of convict Satnam Singh canvassed to be an important incriminatory link against the accused Jagtar Singh @ Tara and accused Jagtar Singh Havara.

23. During the course of investigations, being made into the appeal

FIR, accused Satnam Singh, made a signatured disclosure statement, to

which Ex. PW20/B is assigned. The signatured disclosure statement, as

15 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -16-

made by the accused is ad verbatim extracted hereinafter.

"x x x x x In the presence of witnesses accused Satnam Singh S/o Chamba Singh, R/o Village Salampur, PS Morinda, Distt. Ropar has disclose during the arrest and police custody that he had some more explosive in polythene then in bag and two wireless set written upon made in Japan keep store in wheat drum in our house. Which I only know. I can go with you and get it recovered. Hence disclosure statement of accused was taken and also get the signature's of witnesses. Complete the disclosure memo.

x x x x x"

24. The disclosure statement (supra), carries thereons the

signatures, of the accused concerned. In his signatured disclosure statement

(supra), accused Satnam Singh, confessed his guilt in keeping some more

explosive in polythene bag and qua also his keeping two wireless sets. The

further speaking therein is qua his keeping, and, concealing the same, in the

residential room. Moreover, the said signatured disclosure statement does

also makes speakings about his alone being aware about the location of his

hiding and keeping the same, and, also revealed his willingness to cause the

recovery of the same, to the investigating officer concerned, from the place

of his hiding, and, keeping the same.

25. Significantly, since the appellant has not been able to either

ably deny his signatures as occur on Ex.PW20/B nor when he has been able

to prove the apposite denial. Moreover, since he has also not been able to

bring forth tangible evidence but suggestive that the recovery is either

contrived or invented. Therefore, prima facie though the said memo is

concluded to be holding the utmost evidentiary tenacity.

26. Significantly also since post the making of the said signatured 16 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -17-

disclosure statement, by the accused to the investigating officer concerned,

the accused concerned, through recovery memo Ex.PW20/C, thus caused the

recovery of the explosive substance and two wireless set to the investigating

officer concerned. Consequently, when the said made recovery is also not

suggested by any cogent evidence to be a planted recovery. Resultantly, the

effect thereof, is that a valid recovery being made vis-a-vis the (supra), thus

by the accused, to the investigating officer concerned. In sequel, the makings

of the valid signatured disclosure statement, by the accused concerned,

besides the pursuant thereto effectuation of valid recovery (supra), thus by

the accused concerned, to the investigating officer concerned, thus prima

facie acquire some probative vigor.

27. However, yet for assessing the vigor of the said made disclosure

statements and consequent thereto made recoveries, it apt to refer to the

principles governing the assigning of creditworthiness to the said made

disclosure statements and to the consequent thereto made recoveries. The

principles governing the facet (supra), become embodied in paragraphs

Nos.23 to 27 of a judgment rendered by the Hon'ble Apex Court in

Criminal Appeal Nos.1030 of 2023, titled as "Manoj Kumar Soni V. State

of Madhya Pradesh", decided on 11.08.2023, relevant paragraphs whereof

become extracted hereinafter.

23. The law on the evidentiary value of disclosure statements under Section 27, Evidence Act made by the accused himself seems to be well established. The decision of the Privy Council in Pulukuri Kotayya and others vs. King-Emperor holds the field even today wherein it was held that the provided information must be directly relevant to the discovered fact, including details about the physical object, its place of origin, and the accused person's awareness of these aspects. The Privy

17 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -18-

Council observed:

The difficulty, however great, of proving that a fact discovered on information supplied by the accused is a relevant fact can afford no justification for reading into s. 27 something which is not there, and admitting in evidence a confession barred by s. 26. Except in cases in which the possession, or concealment, of an object constitutes the gist of the offence charged, it can seldom happen that information relating to the discovery of a fact forms the foundation of the prosecution case. It is only one link in the chain of proof, and the other links must be forged in manner allowed by law.

24. The law on the evidentiary value of disclosure statements of co-accused too is settled; the courts have hesitated to place reliance solely on disclosure statements of co-accused and used them merely to support the conviction or, as Sir Lawrence Jenkins observed in Emperor vs. Lalit Mohan Chuckerburty, to "lend assurance to other evidence against a co-accused". In Haricharan Kurmi vs. State of Bihar, this Court, speaking through the Constitution Bench, elaborated upon the approach to be adopted by courts when dealing with disclosure statements:

13. ...In dealing with a criminal case where the prosecution relies upon the confession of one accused person against another accused person, the proper approach to adopt is to consider the other evidence against such an accused person, and if the said evidence appears to be satisfactory and the court is inclined to hold that the said evidence may sustain the charge framed against the said accused person, the court turns to the confession with a view to assure itself that the conclusion which it is inclined to draw from the other evidence is right.

25. In yet another case of discrediting a flawed conviction under Section 411, IPC, this Court, in Shiv Kumar vs. State of Madhya Pradesh overturned the conviction under Section 411, declined to place undue reliance solely on the disclosure statements of the co-accused, and held:

24. ..., the disclosure statement of one accused cannot be accepted as a proof of the appellant having knowledge of utensils being stolen goods. The prosecution has also failed to establish any basis for the appellant to believe that the utensils seized from him were stolen articles. The factum of selling utensils at a lower price cannot, by itself, lead to the

18 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -19-

conclusion that the appellant was aware of the theft of those articles. The essential ingredient of mens rea is clearly not established for the charge under Section 411 IPC. The prosecution's evidence on this aspect, as they would speak of the character Gratiano in Merchant of Venice, can be appropriately described as, "you speak an infinite deal of nothing." [William Shakespeare, Merchant of Venice, Act 1 Scene 1.]

26. Coming to the case at hand, there is not a single iota of evidence except the disclosure statements of Manoj and the co-accused, which supposedly led the I.O. to the recovery of the stolen articles from Manoj and Rs.3,000.00 from Kallu. At this stage, we must hold that admissibility and credibility are two distinct aspects and the latter is really a matter of evaluation of other available evidence. The statements of police witnesses would have been acceptable, had they supported the prosecution case, and if any other credible evidence were brought on record. While the recoveries made by the I.O. under Section 27, Evidence Act upon the disclosure statements by Manoj, Kallu and the other co-accused could be held to have led to discovery of facts and may be admissible, the same cannot be held to be credible in view of the other evidence available on record.

27. While property seizure memos could have been a reliable piece of evidence in support of Manoj's conviction, what has transpired is that the seizure witnesses turned hostile right from the word 'go'. The common version of all the seizure witnesses, i.e., PWs 5, 6, 11 and 16, was that they were made to sign the seizure memos on the insistence of the 'daroga' and that too, two of them had signed at the police station. There is, thus, no scope to rely on a part of the depositions of the said PWs 5, 6, 11 and 16. Viewed thus, the seizure loses credibility.

28. Furthermore, in a judgment rendered by the Hon'ble Apex

Court in Criminal Appeal No.2438 of 2010, titled as "Bijender @ Mandar

V. State of Haryana", decided on 08.11.2021, the relevant principles

governing the assigning of creditworthiness become set forth in paragraph

19 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -20-

16 thereof, paragraph whereof becomes extracted hereinafter.

16. We have implored ourselves with abounding pronouncements of this Court on this point. It may be true that at times the Court can convict an accused exclusively on the basis of his disclosure statement and the resultant recovery of inculpatory material. However, in order to sustain the guilt of such accused, the recovery should be unimpeachable and not be shrouded with elements of doubt. We may hasten to add that circumstances such as (i) the period of interval between the malfeasance and the disclosure; (ii) commonality of the recovered object and its availability in the market; (iii) nature of the object and its relevance to the crime; (iv) ease of transferability of the object; (v) the testimony and trustworthiness of the attesting witness before the Court and/or other like factors, are weighty consideraions that aid in gauging the intrinsic evidentiary value and credibility of the recovery. (See: Tulsiram Kanu vs. The State; Pancho vs. State of Haryana; State of Rajasthan vs. Talevar & Anr and Bharama Parasram Kudhachkar vs. State of Karnataka).

29. Furthermore, in another judgment rendered by the Hon'ble

Apex Court in Special Leave Petition (Criminal) No.863 of 2019, titled as

"Perumal Raja @ Perumal V. State, Rep. By Inspector of Police", decided

on 03.01.2024, the relevant principles governing the assigning of

creditworthiness become set forth in paragraphs 22 to 25 thereof, paragraphs

whereof become extracted hereinafter.

22. However, we must clarify that Section 27 of the Evidence Act, as held in these judgments, does not lay down the principle that discovery of a fact is to be equated to the object produced or found. The discovery of the fact resulting in recovery of a physical object exhibits knowledge or mental awareness of the person accused of the offence as to the existence of the physical object at the particular place. Accordingly, discovery of a fact includes the object found, the 20 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -21-

place from which it was produced and the knowledge of the accused as to its existence. To this extent, therefore, factum of discovery combines both the physical object as well as the mental consciousness of the informant accused in relation thereto. In Mohmed Inayatullah v. State of Maharashtra12, elucidating on Section 27 of the Evidence Act, it has been held that the first condition imposed and necessary for bringing the section into operation is the discovery of a fact which should be a relevant fact in consequence of information received from a person accused of an offence. The second is that the discovery of such a fact must be deposed to. A fact already known to the police will fall foul and not meet this condition. The third is that at the time of receipt of the information, the accused must be in police custody. Lastly, it is only so much of information which relates distinctly to the fact thereby discovered resulting in recovery of a physical object which is admissible. Rest of the information is to be excluded. The word 'distinctly' is used to limit and define the scope of the information and means 'directly', 'indubitably', 'strictly' or 'unmistakably'. Only that part of the information which is clear, immediate and a proximate cause of discovery is admissible.

23. The facts proved by the prosecution, particularly the admissible portion of the statement of the accused, would give rise to two alternative hypotheses, namely, (i) that the accused had himself deposited the physical items which were recovered; or (ii) only the accused knew that the physical items were lying at that place. The second hypothesis is wholly compatible with the innocence of the accused, whereas the first would be a factor to show involvement of the accused in the offence. The court has to analyse which of the hypotheses should be accepted in a particular case.

24. Section 27 of the Evidence Act is frequently used by the police, and the courts must be vigilant about its application to ensure credibility of evidence, as the provision is vulnerable to abuse. However, this does not mean that in every case 21 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -22-

invocation of Section 27 of the Evidence Act must be seen with suspicion and is to be discarded as perfunctory and unworthy of credence.

25. The pre-requisite of police custody, within the meaning of Section 27 of the Evidence Act, ought to be read pragmatically and not formalistically or euphemistically. In the present case, the disclosure statement (Exhibit P-37) was made by the appellant - Perumal Raja @ Perumal on 25.04.2008, when he was detained in another case, namely, FIR No. 204/2008, registered at PS Grand Bazar, Puducherry, relating to the murder of Rajaram. He was subsequently arrested in this case, that is FIR. No.80/2008, which was registered at PS Odiansalai, Puducherry. The expression "custody" under Section 27 of the Evidence Act does not mean formal custody. It includes any kind of restriction, restraint or even surveillance by the police. Even if the accused was not formally arrested at the time of giving information, the accused ought to be deemed, for all practical purposes, in the custody of the police.

30. Now the principles set forth thereins are that the defence, is

required to be proving;

i) That the disclosure statement and the consequent thereto

recovery being forged or fabricated through the defence proving

that the discovery of fact, as made in pursuance to a signatured

disclosure statement made by the accused to the investigating

officer, during the term of his custodial interrogation, rather not

leading to the discovery of the incriminatory fact;

            ii)    That the fact discovered was planted;

            iii)   It was easily available in the market;

            iv)    It not being made from a secluded place thus exclusively

            within the knowledge of the accused.

            v)     The recovery thereof made through the recovery memo in
                              22 of 35

                             Neutral Citation No:=2024:PHHC:141635-DB




CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003                        -23-


pursuance to the making of a disclosure statement, rather not

being enclosed in a sealed cloth parcel nor the incriminatory

item enclosed therein becoming sent, if required, for analyses to

the FSL concerned, nor the same becoming shown to the doctor

concerned, who steps into the witness box for proving that with

the user of the relevant recovery, thus resulted in the causings of

the fatal ante mortem injuries or in the causing of the relevant

life endangering injuries, as the case may be, upon the

concerned.

vi) That the defence is also required to be impeaching the

credit of the marginal witnesses, both to the disclosure

statement and to the recovery memo by ensuring that the said

marginal witnesses, do make speakings, that the recoveries were

not made in their presence and by making further speakings that

they are compelled, tutored or coerced by the investigating

officer concerned, to sign the apposite memos. Conspicuously,

despite the fact that the said recovery memos were not made in

pursuance to the accused leading the investigating officer to the

site of recovery. Contrarily the recovery memo(s) becoming

prepared in the police station concerned.

vii) The defence adducing evidence to the extent that with

there being an immense gap inter se the making of the

signatured disclosure statement and the consequent thereto

recovery being made, that therebys the recovered items or the

discovered fact, rather becoming planted onto the relevant site,

through a stratagem employed by the investigating officer.

23 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -24-

31. Therefore, unless the said defence(s) are well raised and are

also ably proven, thereupon the making of a disclosure statement by the

accused and the consequent thereto recovery, but are to be assigned

credence. Conspicuously, when the said incriminatory link in the chain of

incriminatory evidence rather is also the pivotal corroborative link, thus even

in a case based upon eye witness account.

32. Be that as it may, if upon a prosecution case rested upon eye

witness account, the eye witness concerned, resiles therefrom his previously

made statement. Moreover, also upon his becoming cross-examined by the

learned Public Prosecutor concerned, thus the judicial conscience of the

Court become completely satisfied that the investigating officer concerned,

did record, thus a fabricated apposite previously made statement in writing,

therebys the Courts would be led to declare that the said made apposite

resilings are well made resilings by the eye witness concerned, thus from his

previously made statement in writing.

33. Moreover, in case the Court, in the above manner, becomes

satisfied about the well made resilings by the eye witness concerned, to the

crime event, thereupon the Court may consequently draw a conclusion, that

the recoveries made in pursuance to the disclosure statement made by the

accused, even if they do become ably proven, yet therebys may be the said

disclosure statement, and, the consequent thereto made recoveries also

loosing their evidentiary tenacity. The said rule is not a straitjacket principle,

but it has to be carefully applied depending upon the facts, circumstances

and evidence in each case. Tritely put in the said event, upon comparative

weighings being made of the well made resilings, thus by the eye witness

concerned, from his previously made statement in writing, and, of the well

24 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -25-

proven recoveries made in pursuance to the efficaciously proven disclosure

statement rendered by the accused, the Court is required to be drawing a

conclusion, as to whether evidentiary tenacity has to be yet assigned to the

disclosure statement and the pursuant thereto recovery memo, especially

when they become ably proven and also do not fall foul from the above

stated principles, and/or to the well made resiling by the eye witness

concerned, from his previously recorded statement in writing. Emphatically,

the said exercise requires an insightful apposite comparative analyses being

made.

34. To a limited extent also if there is clear cogent medical account,

which alike, a frailly rendered eye witness account to the extent (supra), vis-

a-vis the prosecution case based upon eye witness account rather unfolds qua

the ante mortem injuries or other injuries as became entailed on the apposite

regions of the body(ies) concerned, thus not being a sequel of users

thereovers of the recovered weapon of offence, therebys too, the apposite

signatured disclosure statement and the consequent thereto recovery, when

may be is of corroborative evidentiary vigor, but when other adduced

prosecution evidence, but also likewise fails to connect the recoveries with

the medical account, therebys the said signatured disclosure statement and

the consequent thereto recovery, thus may also loose their evidentiary vigor.

Even the said rule has to be carefully applied depending upon the facts,

circumstances, and, the adduced evidence in every case.

35. However, in a case based upon circumstantial evidence when

the appositely made signatured disclosure statement by the accused and the

consequent thereto prepared recovery memos, do not fall foul, of the above

stated principles, therebys they acquire grave evidentiary vigor, especially

25 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -26-

when in pursuance thereto able recoveries are made.

36. The makings of signatured disclosure statement and the

consequent thereto recoveries, upon able proof becoming rendered qua both,

thus form firm incriminatory links in a case rested upon circumstantial

evidence. In the above genre of cases, the prosecution apart from proving the

above genre of charges, thus also become encumbered with the duty to

discharge the apposite onus, through also cogently proving other

incriminatory links, if they are so adduced in evidence, rather for sustaining

the charge drawn against the accused.

37. Consequently, since the statutory provisions enclosed in Section

25 of the Indian Evidence Act, provisions whereof becomes extracted

hereinafter, do not assign statutory admissibility to a simpliciter/bald

confession made by an accused, thus before the police officer, rather during

the term of his suffering custodial interrogation, but when the exception

thereto, becomes engrafted in Section 27 of the Indian Evidence Act,

provisions whereof becomes extracted hereinafter. Therefore, therebys when

there is a statutory recognition of admissibility to a confession, as, made by

an accused before a police officer, but only when the confession, as made by

the accused, before the police officer concerned, but becomes made during

the term of his spending police custody, whereafters the said incriminatory

confession, rather also evidently leads the accused, to lead the investigating

officer to the place of discovery, place whereof, is exclusively within the

domain of his exclusive knowledge.

"25. Confession to police-officer not to be proved.--No confession made to a police-officer, shall be proved as against a person accused of any offence.

Xxx

27. How much of information received from accused may be

26 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -27-

proved.--Provided that, when any fact is deposed to as discovered in consequence of information received from a person accused of any offence, in the custody of a police-officer, so much of such information, whether it amounts to a confession or not, as relates distinctly to the fact thereby discovered, may be proved."

38. Significantly, it would not be insagacious to straightaway oust

the said made signatured disclosure statement or the consequent thereto

recovery, unless both fall foul of the above principles, besides unless the

said principles become proven by the defence. Contrarily, in case the

disclosure statement and the consequent thereto recovery enclosed in the

respective memos, do not fall foul of the above principles rather when they

become cogently established to link the accused with the relevant charge.

Resultantly, if the said comprises but a pivotal incriminatory link for proving

the charge drawn against the accused, therebys the snatching of the above

incriminatory link from the prosecution, through straightaway rejecting the

same, but would result in perpetration of injustice to the victim or to the

family members of the deceased, as the case may be.

39. Now coming the facts at hands, since the disclosure statement

and the consequent thereto recovery does become efficaciously proven by

the prosecution. Moreover, when none of the marginal witnesses, to the said

memos become adequately impeached rather for belying the validity of

drawing of the memo nor also when it has been proven that the said memo is

fabricated or engineered, besides when it is also not proven that the recovery

(supra) did not lead to the discovery of the apposite fact from the relevant

place of hiding, thus only within the exclusive knowledge of the accused.

40. Conspicuously also, when the said disclosure statement is but

not a bald or simpliciter disclosure statement, but evidently did lead to the

making of efficacious recovery(ies), at the instance of the accused, to the

27 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -28-

police officer concerned.

41. Consequently, when therebys the above evident facts rather do

not fall foul of the above stated/underlined principles in the verdicts (supra).

Consequently, both the disclosure statement, and, the consequent thereto

recoveries, when do become efficaciously proven, therebys prima facie

theretos immense evidentiary tenacity is to be assigned.

CFSL Report

42. A reading of the report (Ex.PI), as made by the CFSL

concerned, whereto the relevant seizure became sent for an examination

being made of the stuff inside the sealed cloth parcels, though reveals, that

the examined stuff inside the sealed cloth parcels, as became sent to it for

examination, thus being explosive substance(s). The said report is ad

verbatim extracted hereinafter.

"xxx

6. Articles Received: Two sealed cloth parcels. The seals were intact and tallied with the specimen seals as per forwarding authority letter.

Xxx

7. Purpose of reference: Chemical examination and report REPORT Various laboratory test such as color test, chromatographic analysis and instrumental analysis were carried out with exhibit-1 and 2 under reference. The results thus obtained have been analysed as given below:-

(i) Pentaerythritoltetranitrate (PETN) a high explosive has been detected in exhibit-1 and 2.

(ii) The percentage of PETN in exhibit-1 is 73.24% and percentage of PETN in exhibit-2 is 72.01%.

NOTE: After examination all the remnants of exhibits were sealed with the seals of CFSL EXPL CHD."

28 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -29-

Reason(s) for disabling the vigor of the above memos

43. Emphasizingly when Mr.B.D. Bector in his enquiry report has

detailed therein, that the accused was arrested on 08.06.1998, besides when

the said date of arrest is not incontemporaneity to the seizure of RDX taking

place outside the jail, on 11.06.1998 from accused Satnam Singh, wherebys

the findings (supra) made by the Inquiry Officer, when do acquire utmost

evidentiary tenacity. Resultantly, therebys the incriminatory role of the

accused concerned, rather remained not cogently proven. The seizure memo

becomes extracted hereinafter.

"Search Memo In the presence of witness, after searching the accused Satnam Singh s/o Chamba Singh, R/o Village Salampur, PS Morinda, Distt. Ropar, Punjab, a purple color cloth bag in his right hand with black color flowers, in which a yellow color balls (pinni) were found in the sweet box. The weight of all the recovered balls (Pinni) were one KG and 100 gram. From these recovered balls (High Explosive), 2/2 were separated weight 100/100 grams as a sample and each of them were put into a 2 separate cloth parcel then put in polythene and sealed with the 7 seals of seal "BS". The remaining high explosive i.e. 900 grams along with above both sealed parcels taken into police custody as proof. The stamp was handed over to the witness Shamsher Singh after use. After completing the search memo the signatures of witnesses were also taken."

44. Furthermore, since the said date of arrest of the above, has been

thereins unrebuttedly expressed to happen rather not incontemporaneity to

the date of the seizure taking place on 11.06.1998. Resultantly, therebys this

Court is led to unflinchingly conclude that the prosecution has projected a

false and invented stand, that the accused Satnam Singh was arrested on

11.06.1998. Moreover, therebys the recording of the disclosure statement of

29 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -30-

accused Satnam Singh, by the Investigating Officer, on 11.06.1998 leading

to the consequent thereto recovery becoming made, does reiteratedly rather

negate the effect of the (supra). Moreover, thereby prima facie (supra)

inferences, as become recorded by this Court, that therebys prima facie

evidentiary worth is required to be assigned to the said respectively made

disclosure statement and to the consequent thereto made recovery memo, but

do also become rendered nugatory.

45. Moreover, therebys the incriminatory effect, if any of any

incrimination drawn against the other co-accused also but naturally looses

the apposite evidentiary effect.

46. Be that as it may, it is enigmatic that the Inquiry Report (supra)

drawn by Mr. B.D. Bector, became never adduced into evidence either by

the prosecution or by the defence, whereas, the (supra) carried thereins

unrebutted findings thus unfolding:

a) that the accused becoming arrested on 08.06.1998

wherebys, a dent is caused to the prosecution story that the

accused (supra), became arrested, on 11.06.1998.

b) That therebys reiteratedly a deep cloud of doubt

engulfs the makings of memos (supra) wherebys the drawing of

the memos concerned, becomes completely vitiated wherebys

no credence is to be assigned theretos.

c) As but a natural corollary thereto, from the factum qua

the overhearings by Labh Singh (PW-5) vis-a-vis the

conspiratorial talks which became exchanged inside the jail

inter se Jagtar Singh Hawara, Jagtar Singh @ Tara, Balwinder

Singh, Jaswant Singh and Sheetla Prasad, thus for reasons

30 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -31-

(supra), rather not acquiring any evidentiary worth, besides with

the two wireless sets' which became used, as such, by the

accused concerned, inside the Model Jail, Burail, remaining

unrecovered from the jail premises, but naturally sparks a

conclusion, that the incriminatory role of conspiracy which

becomes attributed to the accused concerned, thus remaining

unproven through adduction of firm clinching evidence.

47. Reiteratedly, the pivotal incriminatory link in the chain of

incriminatory circumstance, is that, (PW-5 Labh Singh) overhearing inside

the jail, thus the conspiratorial talk between Jagtar Singh Hawara, Jagtar

Singh @ Tara, Balwinder Singh, Jaswant Singh and Sheetla Prasad,

regarding the blowing of Model Jail, Burail. However, reiteratedly when he

stepped into the witness box, he denied his having made the above previous

statement before the police officer concerned. The said denial(s) do have a

telling exculpatory effect, thus on the hereinafter counts:

a) When the investigating officer concerned, stepped into the

witness box, thus in his examination-in-chief, he openly spoke that though

he did record the statement of Labh Singh. However, when he became cross-

examined, the said speakings become attempted to be shred of their

evidentiary efficacy, through the defence counsel making suggestions to him

that the said previously made statement before the police rather was

fabricated and doctored. Even though the said suggestions become denied.

However, the said denial may have had an inculpatory effect, but only if

further speakings occurred in the cross-examination of the investigating

officer concerned, thus to the effect, that the said previously made statement

by PW-5, rather was in the presence of certain other persons and who also

31 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -32-

subsequently became led him into the witness box, thus for speaking the

fact(s) (supra), as became subsequently spoken by the investigating officer

concerned. However, for want of the speakings (supra) becoming made by

the investigating officer concerned, subsequent to his denying the

suggestions (supra), during the course of his facing cross-examination, but

leads to an inference, that the said apposite previous statement was doctored

and engineered, thus merely for obviously creating a false incriminatory role

against the accused concerned. As such, the non placings of reliance

thereons by the learned trial Judge concerned, appears to be both apt as well

as worthy of acceptance.

b) Moreover, the reasons for acquittal as made by the learned trial

Judge concerned, vis-a-vis accused are also well made reasons. The said

inference becomes erected on the ground that the prosecution witnesses

concerned, resiled from their respectively previously made statements in

writing. Moreover, when the prosecution witnesses concerned, after

becoming declared hostile by the learned trial Judge concerned, whereafters

they became subjected to a rigorous cross-examination by the learned Public

Prosecutor concerned, yet thereins, they did not make any speakings,

wherebys the denials as made in their respective examinations-in-chief, vis-

a-vis, theirs respectively making their previous statements in writing, before

the police officer, rather could be construed to be ill made renegings or ill

made denials, thus therefroms. Therefore, the said made renegings are well

made renegings. In sequel, no credible evidence exists on record to support

the charge against the accused concerned, that a conspiracy occurred for

blowing up the Model Jail, Burail whereins the accused concerned, became

lodged.

32 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -33-

48. Insofar as, the allegation regarding providing mobile phone

inside the jail is concerned, the learned trial Judge concerned, has discussed

the same in detail and observed, that though a mobile phone with SIM card

with STD facility, rather become purportedly arranged by Jaswant Singh in

his name from Gurpreet Singh alias Chiku, Proprietor of City Portrait Centre

and another mobile phone became arranged in the month of February, 1998

with STD and ISD facility, in the name of Lakhwinder Singh, thus with the

influence of accused D.S. Rajput. However, for want of recovery thereof

being made from the jail concerned, therebys the incrimination (supra) was

concluded to be not becoming unflinchingly proven. During investigation,

relevant CDR records were obtained and produced in Court. From the

perusal of those documents, the learned trial Court observed that it does not

appear that any inter se cellular conversation took place, inter se the seized

cellular phones, thus engaging the hardcore terrorists or any other person

having a criminal background. In any case, the said inference is a well made

inference, as the incriminatory inter se conversations over the seized mobile

phones would have been proven to have, occurred with the jailed terrorists

but only when the latter had a facility to receive those communications over

either cell phones issued in their names or over wireless sets. Since neither

the cell phones if issued to the jailed accused became recovered nor when

the wireless sets were recovered from the jail, therebys no inter se

conspiratorial conversations can be concluded to occur either over the

cellular phones concerned, nor over the wireless sets allegedly kept inside

the jail premises by the accused concerned, or over the cellular phones as

became legally/ illegally held by them. As such, the verdict of acquittal

recorded insofar as, the said incrimination is concerned, does not require any

33 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -34-

interference.

49. Be that as it may, the verdict of conviction recorded against

accused Balwinder Singh relating to a charge drawn for offences punishable

under Sections 419, 468, 471 of the IPC, thus is a well made findings. The

reason for so concluding becomes banked upon the deposition of PW-10,

who after comparing the disputed signatures of accused Balwinder Singh, on

Ex.PW/4 and Ex.PW10/6, with the specimen signatures Ex. S22 to S25 of

the accused (supra), thus made an unchallenged report Ex.PW10/26,

whereins, he opined that the disputed signatures as occur in the entries in the

jail register, to which respectively Ex.PW/4 and Ex.PW10/6 become

assigned, were in the handwriting of accused Balwinder Singh, given both

the disputed signatures and the specimen signatures bearing inter se

compatibility. Since no evidence became adduced by the learned defence

counsel for belying the report of the Handwriting Expert (Ex.PW14/26),

therebys immense evidentiary worth is required to be assigned to the report

of the Handwriting Expert. Reiteratedly, since no evidence became adduced

by the learned counsel for the accused to bely the report of the Handwriting

Expert, therebys the report of the Handwriting Expert, does acquire

evidentiary worth. In aftermath, the charge (supra), drawn against accused

Balwiner Singh is to be declared to become cogently established. As such,

the recordings of the conviction in respect of the said charges is a well

recorded findings, besides the consequent thereto awarding of sentence(s)

upon the accused (supra), are also well awarded sentence(s).

FINAL ORDER

CRA-S-2294-SBA-2003

50. In aftermath, there is no merit in the instant appeal, and the

34 of 35

Neutral Citation No:=2024:PHHC:141635-DB

CRA-S-2294-SBA-2003 AND CRA-S-179-SB-2003 -35-

same is dismissed. The verdict of acquittal, as become rendered by the

learned trial Judge concerned, is upheld and maintained.

CRA-S-179-SB-2003

51. The impugned verdict of conviction, and, also the consequent

therewith order of sentence, as becomes respectively recorded, and,

imposed, upon the appellant-convict-Balwinder Singh, by the learned trial

Judge concerned, does not suffer from any gross perversity, or absurdity of

gross mis-appreciation, and, non-appreciation of the evidence on record. In

consequence, there is no merit in the apposite appeal, and, the same is

dismissed qua the present appellant.

52. Records of the Court below, be sent down forthwith. Case

property, if any, if not required, be dealt with, and, destroyed after the expiry

of the period of limitation.

53. Miscellaneous application(s), if any, is/are, also disposed of.

(SURESHWAR THAKUR) JUDGE

(SUDEEPTI SHARMA) 28.10.2024 JUDGE Ithlesh Whether speaking/reasoned : Yes/No Whether reportable : Yes/No

35 of 35

 
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 : MAIMS

 
 
Latestlaws Newsletter