Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narinder Singh vs State Ofpb
2025 Latest Caselaw 3129 P&H

Citation : 2025 Latest Caselaw 3129 P&H
Judgement Date : 10 March, 2025

Punjab-Haryana High Court

Narinder Singh vs State Ofpb on 10 March, 2025

Author: Gurvinder Singh Gill
Bench: Gurvinder Singh Gill, Jasjit Singh Bedi
                                 In The High Court for the States of Punjab and Haryana
                                                 At Chandigarh



                                                                 CRA-D-260-DB-2005 (O&M)
                                                                 Date of Decision:- 10.03.2025



                                 Narinder Singh and another                           ... Appellants

                                                              Versus
                                 State of Punjab                                      ... Respondent


                   CORAM: HON'BLE MR. JUSTICE GURVINDER SINGH GILL
                          HON'BLE MR. JUSTICE JASJIT SINGH BEDI


                   Present:-           Mr. Arshdeep Singh Brar, Advocate,
                                       Amicus Curiae, for the appellants.

                                       Mr. Harkanwar Jeet Singh, AAG, Punjab.

                                       *****

                   GURVINDER SINGH GILL, J.

1. Appellants Narinder Singh and Inderjit Kumar assail judgment dated

04.02.2005 passed by by Sessions Judge, Ludhiana whereby they have been

held guilty and sentenced as under:-

                                          Section                            Sentence
                                     302/34 IPC       To undergo imprisonment for life and to pay a fine of

Rs.10,000/- or in default thereof to undergo further R.I. for one year 201 IPC To undergo rigorous imprisonment for two years and to pay a fine of Rs.500/- or in default thereof to undergo further R.I. for one year

2. The matter arises out of FIR No. 73 dated 16.3.2003, Police Station Model

Town, Ludhiana, under Sections 302, 201/34 IPC (Ex.PW-10/B), lodged on

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) -2-

the statement/ruqa (Ex.PD) of complainant Ghurbhej Singh. The translated

gist of statement (Ex.PD) reads as under:

"I am a resident of above mentioned address. I have made a godown/office for storing shuttering material on Dugri road under the name and style of Ludhiana Steel Shuttering. I have employed Giana Parshad for looking after the godown since the last five years. After closing down the godown/office in the evening we leave from the said premises while Giana Parshad remains there to look after the entire premises. Today at about 10:30 AM my manager Subhash Chander Sharma informed me that the shutters of godown and office are closed and despite knocking at the shutter, there was no response from inside and that Giana Parshad was not present there. Immediately after taking Subhash Chander Sharma along I rushed to the godown and saw that Giana Parshad was not there. However, a blood stained hammer and a small dagger were lying there near his cot and blood was also seen spilled there. On suspicion we searched the entire godown and the dead body of Giana Parshad chowkidar was found lying on the roof of office. He had been killed on the ground floor by some unknown person during night and his dead body had been thrown on the roof so as to conceal the same. I left Subhash Chander at the spot and have come for lodging the report.

-Sd-

Gurbhej Singh Chhabra"

3. After the aforesaid statement (Ex.PD) was recorded by SI Harvinder Singh

(PW-10), the same was sent to police station for registering formal FIR

(Ex.PW-10/A). SI Harvinder Singh along with other police officials

proceeded to the place of occurrence and conducted inquest proceedings.

The dead body was sent to the hospital for post mortem examination through

Head Constable Ramesh Kumar. Rough site plan was prepared. The blood

found at the spot was lifted and taken into possession. A blood stained

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) -3-

hammer and dagger found at the spot were also taken into possession.

Statements of witnesses were recorded. Accused Narinder Singh and Inderjit

Kumar were arrested on 20.3.2003 and were interrogated. Accused Narinder

Singh disclosed that he had kept concealed a purse containing currency notes

worth Rs.1100/- and Identity Card of deceased Giana Parshad and pursuant

to the said statement got the same recovered. It is also the case of

prosecution that accused had made extra judicial confession before one Avtar

Singh (PW-3).

4. Upon completion of investigation the police presented a challan against

Narinder Singh and Inderjit Singh in the Court of learned Judicial Magistrate

1st Class, Ludhiana on 05.05.2003, who committed the case to the Court of

Sessions vide order dated 19.05.2003. Charges were framed against both the

accused for offence punishable under Sections 302/34 and 201 IPC on

02.06.2003 to which accused pleaded not guilty and claimed trial.

5. The prosecution in order to substantiate its case examined as many as 12

PWs. The gist of their testimonies is referred to herein under:-

PW-1 Dr. Amit Modi, Medical Officer who had conducted post mortem

examination on the dead body of Giana Prashad described in detail the

injuries found on the dead body and proved the post mortem report as Ex.PA.

He opined that the cause of death was due to injury on the vital organ brain

which was sufficient to cause death in the ordinary course of nature.

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) -4-

PW-2 Gurbhej Singh (complainant) on whose statement the FIR had been

lodged stated in tune with the version got recorded by him in the FIR which

has already been referred to in the earlier part of the judgment.

PW-3 Avtar Singh stated that he is working as a property dealer and is

President of Gurudwara Charan Sho. He stated that on 19.03.2003 at about 8

PM both the accused Narinder Singh and Inderjit Kumar came to his house

and confessed before him that they had a quarrel with one gorkha on the

night of 15.3.2003 who was working as a chowkidar with one Ludhiana

Shuttering Works at Dugri Road, Ludhiana, owned by Mr. Chhabra and that

they had killed him by hitting him with a hammer on his head and chest and

that they had also removed his wallet containing Rs.1100/-. PW-3 further

stated that he produced both the aforesaid persons before the police the next

day at about 12 Noon.

PW-4 HC Meet Ram tendered his affidavit Ex.PW-4/A in his evidence

wherein he deposed that on 10.4.2003 Moharir Malkhana HC Harmit Singh

handed over case property to him i.e. a parcel containing blood stained

hammer, a small dagger and blood stained soil and directed him to deposit

the same in the office of FSL, Chandigarh, which he accordingly deposited

the same day. He further stated that as long as the said parcels remained in

his custody the same were not tampered with.

PW-5 HC Ramesh Kumar tendered his affidavit Ex.PW-5/A in his evidence

wherein he deposed that on 16.3.2003 he was associated with the

investigating officer SI Harvinder Singh in Police Station Model Town and

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) -5-

that on the said day SI Harvinder Singh had handed over the dead body of

Giana Parshad to him for getting the post mortem examination conducted

and that he accordingly got the needful done.

PW-6 Constable Ram Saran stated that he had prepared a scaled site plan

Ex.PW6/A under the instructions of Gurbhej Singh (complainant).

PW-7 ASI Manjit Singh stated that on 16.3.2003 he was associated with the

investigation of the case along with SI Harvinder Singh and that during the

course of investigation blood stained soil was collected from the place of

occurrence and was prepared into parcel and duly sealed. He further stated

with regard to recovery of blood stained iron hammer and a dagger from the

spot.

PW-8 Parminder Singh stated that he was running a photography studio and

had taken the pictures of the dead body and proved photographs Ex.P-2 to P-

6 and negatives Ex.P-7 to P-11.

PW-9 Gurpreet Singh stated that on 22.3.2003 he was associated with the

police party and that it was in his presence that Narinder Singh accused took

the police party to his house and got a wallet recovered from his house which

was lying concealed behind a photograph of Vishvkarma and that the said

wallet contained a photograph of Giana Parshad and also currency notes

worth Rs.1100/-. He further stated that he had given fresh 11 currency notes

of denomination of Rs.100/- each to Giana Parshad as Giana Parshad needed

the same in connection with marriage of his daughter and that Giana Parshad

had also issued a receipt for the same.

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) -6-

PW-10 SI Harvinder Singh who is the Investigating Officer in the present

case stated in detail with regard to the entire investigation conducted in the

matter right from lodging of the FIR upto presentation of challan. He stated

with regard to interrogation of the accused and disclosure statements made

by them and the recovery effected thereof and also proved various

documents and memos prepared during the course of investigation.

PW-11 HC Harmit Singh tendered his affidavit Ex.PW-11/A in evidence

wherein he deposed that he was posted as Malkhana Moharrir in Police

Station Model Town, Ludhiana and that on 16.3.2003 SI Harvinder Singh

deposited case property in Malkhana including parcels containing blood

stained soil, iron hammer and dagger and that on 10.4.2003 he had handed

over the said parcels to HC Meet Ram directing him to deposit the same in

the office of FSL and that the same were accordingly deposited on the same

day itself.

PW-12 Constable Santokh Singh tendered his affidavit Ex.PW-12/A in

evidence wherein he deposed that he was posted in Police Station Model

Town on 16.3.2003. On said day ASI Sarwan Singh had handed special

reports to him which he delivered to Illaqa Magistrate and as well as to other

senior officers.

6. The prosecution tendered into evidence a report of FSL (Ex.PX) and closed

its evidence. Upon conclusion of prosecution evidence, the entire evidence

was put to the accused in terms of Section 313 Cr.P.C. to enable them to

explain the same, but the accused denied the entire prosecution case in toto

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) -7-

and pleaded false implication. The accused however, did not chose to lead

any evidence in their defence.

7. Learned trial Court upon considering the evidence on record found the

appellants guilty of having committed offence punishable under Sections

302/34 and 201 IPC and sentenced them to undergo life imprisonment vide

judgment dated 04.02.2005 which is assailed in this appeal.

8. Learned counsel for the appellants while assailing the impugned judgment

submitted that it is a case of blind murder wherein there is no eye-witness

and the prosecution has fabricated false evidence so as to falsely implicate

the appellants. It has been submitted that the prosecution banks upon

circumstantial evidence in the shape of an extra judicial confession which

apart from being a weak piece of evidence is not trustworthy on account of

inconsistencies regarding the time period. It has been submitted that the

factum of recovery of wallet at the instance of accused Narinder Singh is

nothing but an attempt on the part of prosecution to pad evidence against the

accused. It has further been pointed out that while the Investigating Officer

(PW-10) SI Harvinder Singh during cross-examination stated that PW-9

Gurpreet Singh had disclosed that the accused had murdered Giana Parshad,

but Gurpreet Singh had not stated any such thing while in the witness box

and in fact it is the complainant Gurbhej Singh who had informed the police

about the murder and got his statement recorded. Learned counsel further

submitted that there is even absence of any strong motive for the accused to

have murdered the deceased and under these circumstances the alleged

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) -8-

circumstantial evidence falls way short to establish the case of the

prosecution.

9. Opposing the appeal, learned State counsel submitted that having regard to

the evidence led by the prosecution including the confession made by the

accused before Avtar Singh (PW-3) and also the factum of recovery of blood

stained hammer and dagger from the spot which was found to be stained with

blood and also the recovery of wallet of deceased at the instance of accused

Narinder Singh the case of the prosecution stands fully established and that

there is no room for any interference in the impugned judgment.

10. This Court has considered rival submissions and have also perused the record

of the case.

11. Since, it is a case of homicidal death, it is apposite to refer to the medical

evidence in this regard. The prosecution examined PW-1 Dr. Amit Modi

who had conducted post mortem examination on the dead body of Giana

Prashad. PW-1 has proved the post mortem report as Ex.PA and described

the following injuries found on the dead body of Giana Parshad:

"1) 8 x 6 cm lacerated wound on middle of fore head Brain matter was coming out of the wound. Portion of frontal bone was missing. Blood was present in brain tissues membranes were ruptured in the bialateral frontal region.

2. 1 x 1 cm lacerated wound on anterior aspect of right leg.

3. Red coloured abrasion 1 x 1 cm. Was present on the anterior aspect of right knee.

12. PW-1 Dr. Amit Modi further stated that the cause of death as per his

opinion was the injury on the brain which was sufficient to cause

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) -9-

death in the ordinary course of nature. The aforesaid PW was cross-

examined at length, but nothing substantial could be elicited during

the course of his cross-examination. A perusal of injury No.1 shows

that the same is in the nature of lacerated wound on the middle of fore

head and brain matter was seen coming out of wound which indicates

that the injury had been inflicted with some heavy object and with a

great force. Such like injury could have been possible with a

hammer, as is the case of the prosecution. In the absence of anything

to doubt, the testimony or the opinion of the doctor, this court has no

hesitation in holding that it is a case of homicidal death wherein the

deceased died on account of having been hit by a heavy object with

great force on his head leading to injury on his brain.

13. Admittedly, there is no eye-witness to the occurrence and the

prosecution banks upon circumstantial evidence to establish its case.

The said circumstantial evidence is broadly in the shape of an extra

judicial confession allegedly made by accused before one Avtar Singh

and also the recovery of wallet of the deceased at the instance of

Narinder Singh and also the factum of recovery of blood stained

weapons at the spot.

14. As far as the extra judicial confession before Avtar Singh (PW-3) is

concerned, it is well accepted that an extra judicial confession is a

weak type of evidence and can be used for corroborative purposes

only and conviction cannot be based solely on an extra judicial

confession. In the present case, while the occurrence had taken place

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) - 10 -

on the night intervening 15/16.03.2003, the FIR was lodged on

16.3.2003. It is the case of prosecution that the accused had

confessed their guilt before one Avtar Singh (PW-3) on 19.3.2003,

who produced them before the police in the afternoon on 20.3.2003.

It has been so stated by PW-3 Avtar Singh while in the witness box.

However, interestingly PW-2 Gurbhej Singh (complainant) during the

course of cross-examination stated that when he had gone to the

Police Station Model Town, Ludhiana on 17.3.2003 he had seen both

the accused in the police station. The said statement runs in absolute

contradiction of the statement of PW-3 Avtar Singh before whom the

accused had allegedly confessed their guilt. Still further, PW-3 Avtar

Singh deposed that the accused while confessing their guilt stated that

initially when a quarrel had taken place between accused and

deceased, the proprietor of godown (referred to as Chhabra) had

seperated them. The name of complainant as recorded in FIR/ruqa is

Gurbhej Singh Chhabra. However, PW-2 Gurbhej Singh complainant

has not stated anything regarding quarrel between accused and

deceased. Under these circumstances, it is certainly unsafe to rely

upon any such extra judicial confession even for the purpose of

corroboration.

15. Shorn of the extra judicial confession, the prosecution is left only

with the factum of recovery of a hammer and a dagger from the spot

which were found to be blood stained and also the factum of alleged

recovery of wallet of deceased, at the instance of accused Narinder

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) - 11 -

Singh. The existence of the aforesaid two pieces of evidence even if

accepted to be there would still fall grossly short to establish the case

of the prosecution.

16. We further find that there is absence of any motive, strong enough for

the accused to have murdered the deceased. In a recent judgement,

2025(1)RCR(Criminal) 140 Nusrat Parween vs. State of Jharkhand,

Hon'ble Supreme Court has held although proof of motive is not sine

qua non in a case of murder but in a case based purely on

circumstantial evidence, motive if properly established, assumes great

significance and would definitely provide an important corroborative

link in the chain of incriminating circumstances and strengthen the

case of prosecution.

17. It is well settled that in a case based on circumstantial evidence, the

prosecution is expected to lead sterling evidence to establish all the

links in the chain of circumstantial evidence which collectively would

lead to one and only one conclusion that it is the accused who had

murdered the deceased.

18. The aforesaid principles have consistently been followed and have

been affirmed in catena of authorities. Recently, a three Judges Bench

of Hon'ble Apex Court reiterated the aforesaid position of law in

2025(1) RCR(Criminal) 12, Vishwajeet Kerba Masalkar v. State of

Maharashtra, and while doing so also referred to the case of Sharad

Birdhichand Sharda v. State of Maharashtra (1984) 4 SCC 116 1984

INSC 121, wherein it has been held that the following conditions must

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) - 12 -

be fulfilled before a case against an accused can be said to be fully

established:

(1) the circumstances from which the conclusion of guilt is to be drawn should be fully established. It may be noted here that this Court indicated that the circumstances concerned "must or should" and not "may be" established.

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

19. The above referred five conditions are the golden principles on which

any case based on circumstantial evidence would rest. It is necessary

for the prosecution that the circumstances from which the conclusion

of guilt is to be drawn should be fully established and the chain of

evidence should be so complete that the facts so established should be

totally consistent with one and only one version i.e. as regards guilt of

accused.

20. In view of the discussion made above, we find that the evidence led

by the prosecution falls grossly short to establish the guilt of the

accused. The extra judicial confession is far from convincing and, in

any case, is a weak type of evidence. The other piece of evidence

which is in the shape of disclosure statement and the recovery of

Punjab and Haryana High Court,

CRA-D-260-DB-2005 (O&M) - 13 -

wallet, blood stained hammer and blood stained dagger would not be

sufficient to establish the guilt of the accused. There are various

missing links leaving much to be answered on the part of the

prosecution as regards the alleged guilt of the accused.

21. Having regard to the frail evidence in the present case, it is certainly

unsafe to base conviction on the same. The findings of the trial Court

holding the appellants guilty for having committed offence under

Sections 302/34 and 201 IPC cannot sustain and deserve to be set

aside. The appeal merits acceptance and is hereby accepted while

setting aside the impugned judgment dated 04.02.2005. The

appellants are acquitted of all the charges framed against them.

( GURVINDER SINGH GILL ) JUDGE

( JASJIT SINGH BEDI ) 10.03.2025 JUDGE Mohan

Whether speaking /reasoned Yes / No Whether Reportable Yes / No

Punjab and Haryana High Court,

 
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