Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhuram vs State Of Rajasthan
2022 Latest Caselaw 557 Raj

Citation : 2022 Latest Caselaw 557 Raj
Judgement Date : 11 January, 2022

Rajasthan High Court - Jodhpur
Madhuram vs State Of Rajasthan on 11 January, 2022
Bench: Sandeep Mehta, Rameshwar Vyas
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
                 D.B. Criminal Appeal No. 185/2018

1.     Madhuram S/o Sh. Javrilal, Aged About 34 Years, B/c
       Prajapat, Hanuman Nagar, Chakanion Ki Dhani Jhalmand ,
       P.s. Basni, Jodhpur (Raj.)
2.     Sumer S/o Sh. Javrilal, Aged About 54 Years, B/c
       Prajapat,    Hanuman          Nagar        ,    Chakanion    Ki   Dhani
       Jhalmand, P.S. Basni , Jodhpur (Raj.)
3.     Pannaram S/o Sh. Badriram, Aged About 49 Years, B/c
       Prajapat, Hanuman Nagar, Chakanion Ki Dhani Jhalmand ,
       P.S. Basni, Jodhpur (Raj.)
4.     Tarachand S/o Phusaram, Aged About 25 Years, B/c
       Prajapat, Hanuman Nagar, Chakanion Ki Dhani Jhalmand,
       P.S. Basni, Jodhpur (Raj.)
5.     Jetharam S/o Sh. Hapuram, Aged About 54 Years, B/c
       Prajapat, Hanuman Nagar, Chakanion Ki Dhani Jhalmand,
       P.S. Basni, Jodhpur (Raj.)
6.     Birmaram S/o Sh. Chhinaram, Aged About 31 Years, B/c
       Prajapat, Hanuman Nagar, Chakanion Ki Dhani Jhalmand ,
       P.S. Basni, Jodhpur (Raj.)
                                                                 ----Appellants
                                   Versus
State Of Rajasthan, Through PP
                                                                ----Respondent
                             Connected With
            D.B. Criminal Appeal (Db) No. 164/2018
Madanlal S/o Sh. Hapuram, Aged About 50 Years, B/c Prajapat,
R/o Hanuman Nagar, Chakaniyon Ki Dhani, Jhalamand, P.s.
Basni, Jodhpur
                                                                  ----Appellant
                                   Versus
State, Through PP
                                                                ----Respondent


For Appellant(s)         :     Mr. Vineet Jain & Mr. Ashok Panwar
                               (In Cr. Appeal No.185/2018)
                               Mr. Dhirendra Singh & Mr. Rajiv


                    (Downloaded on 11/01/2022 at 09:14:50 PM)
                                              (2 of 40)                 [CRLAD-185/2018]


                                     Bishnoi (In Cr. Appeal No.164/2018)
      For Respondent(s)        :     Mr. B.R. Bishnoi, AGC
                                     Mr. J.S. Choudhary, Sr. Advocate
                                     assisted by Shri Pradeep Choudhary



                 HON'BLE MR. JUSTICE SANDEEP MEHTA
                 HON'BLE MR. JUSTICE RAMESHWAR VYAS

                                   JUDGMENT

     Judgment pronounced on                  :::            11/01/2022
     Judgment reserved on                    :::            13/09/2021


(REPORTABLE)


     BY THE COURT : (PER HON'BLE MEHTA, J.)

1. The appellants herein have been convicted and sentenced as

below vide judgment dated 07.08.2018 passed by the learned

Additional District & Sessions Judge No.3, Jodhpur Metro in

Sessions Case No.10/2013 (153/2011):

      Offences            Sentences                  Fine             Fine  Default
                                                                      sentences
      Section 148 IPC     2 Years' S.I.              Rs.1,000/-       1 Month's S.I.

      Section 323/149 6 Months' S.I.                 Rs.500/-         1 Month's S.I.
      IPC
      Section 325/149 3 Years' S.I.                  Rs.5,000/- 3 Months' SI
      IPC

Section 302/149 Life Imprisonment Rs.20,000/ 6 Months' SI IPC -

(All the sentences were ordered to run concurrently)

2. Being aggrieved of their conviction and sentences, the

appellants have preferred these two appeals under Section 374(2)

Cr.P.C.

(3 of 40) [CRLAD-185/2018]

3. Facts relevant and essential for disposal of the appeal are

noted herein below:

Sub Inspector Deva Ram (PW.21) recorded the Parcha Bayan

(Ex.P/2) of the complainant Malaram (PW.6) on 03.07.2011 at

Mathura Das Mathur Hospital, Jodhpur wherein, the complainant

alleged that in the morning, Rawalram (PW.5) had been

threatened by Madhuram, Tarachand, Shrawanram, Sumer,

Jetharam and Pannaram on the premise that since he had given

out their names in the incident involving assault on a roadways'

bus driver, they would take revenge by killing him. At around

5:00-5:30 pm, the complainant was sitting at his shop and

Rawalram was sitting outside the shop. At that time, Madhuram

S/o Shri Javrilal, Sumer S/o Shri Javrilal, Pannaram S/o Shri

Badriram, Tarachand S/o Shri Phusaram and Jetharam S/o Shri

Hapuram, armed with swords, hockeys, lathis and iron rods came

there and launched an assault on Rawalram (PW.5) with the

intention of killing him. Malaram (PW.6) intervened on which, he

too was beaten up. He and Rawalram cried out for help, upon

which, his elder brother Kishan and Virendra @ Bablu (PW.4) came

around and made an attempt to rescue them. On seeing Kishan

and Virendra @ Bablu, the assailants, turned their wrath towards

these two persons and attacked them. They also scattered the

goods lying in his shop. On hearing the commotion, Tulsiram

(PW.10), Ramesh (PW.1), Manish (PW.3) and Arjun (PW.2) came

there and intervened to rescue the complainant and his

companions. He alleged that the assailants had launched the

assault in order to wreak vengeance on account of an old land

dispute and also on the premise that they (the appellants) had

(4 of 40) [CRLAD-185/2018]

been named in the assault launched on the roadways bus driver.

The assailants thrashed them and caused serious injuries with an

intention of killing. The complainant got hurt on his head and leg.

Madhuram and Jetharam had hit Kishan on his head with iron

rods, causing him serious injuries which resulted in profuse

bleeding. Rawalram also sustained injuries on his head, hands and

other parts of body. Virendra @ Bablu (PW.4) had also suffered

head and leg injuries in the incident. The assailants, had come

with an intention to kill them and had also damaged his shop and

the articles lying therein.

On the basis of this report, an FIR No.246/2011 (Ex.P/32)

came to be registered at the Police Station Basni, Jodhpur for the

offences punishable under Sections 147, 148, 149, 307, 323 &

427 IPC and investigation was commenced. Kishan was taken to

the M.D.M. Hospital, Jodhpur for treatment where he was declared

dead. Autopsy was conducted on the dead body of Kishan. The

injured persons were also examined and their injury reports were

prepared. Some of the accused assailants had also received

injuries in the incident and they too were provided treatment in

the hospital. Since Kishan passed away, offence under Section 302

IPC was added to the case. The accused persons were arrested

and as usual, acting on the informations, allegedly provided under

Section 27 of the Evidence Act, the Investigating Officer

proceeded to effect recoveries of the weapons and clothes etc. of

the accused persons. After concluding investigation, a charge

sheet came to be filed against the accused appellants Madhuram,

Sumer, Pannaram, Tarachand, Jetharam, Madanlal and Birmaram

for the offences punishable under Sections 147, 148, 323, 325,

307 and 302/149 IPC. As the offences under Sections 307 &

(5 of 40) [CRLAD-185/2018]

302/34 IPC were exclusively triable by Court of Sessions, the case

was committed to the Court of Sessions Judge, Jodhpur Metro

from where it was transferred to the Court of Addl. Sessions Judge

No.3, Jodhpur Metro for trial where charges were framed and read

over by the trial court to the accused persons in the following

manner:-

Name of the accused                     Offences Under Sections

Madhuram and Jetharam                   147,        148,    323/149,   325/149,
                                        307/149, 302/149 and 302 IPC
Sumer, Pannaram, Tarachand, 147, 148, 323/149,                         325/149,
Madanlal and Birma Ram
                            307/149, 302/149 IPC




The accused pleaded not guilty and claimed trial. The

prosecution examined 23 witnesses and exhibited 42 documents

to prove its case.

Upon being questioned under Section 313 Cr.P.C. and when

confronted with the circumstances appearing in the prosecution

evidence, the accused denied the same, claimed to be innocent

and contended that as a matter of fact, the members of the

complainant party were the aggressors. They had given false

evidence because of a previous dispute over agricultural land. In

his examination under Section 313 Cr.P.C., accused Madhuram

stated that Rawalram (PW.5) had called him to participate in talks

for settling the disputes. He went to the shop of Malaram (PW.6)

at about 5 o' clock in the evening and talked with Malaram and

Rawalram for about 15-20 minutes. When no resolution was

forthcoming, Madhuram refused to talk any further, on which

(6 of 40) [CRLAD-185/2018]

Malaram and Rawalram started hurling profanities towards him.

Rawalram picked up a brick lying outside the shop and hit it on the

head of Madhuram. The information of the quarrel reached Sumer,

on which, he came around to save Madhuram. In the meantime,

Kishan and Virendra @ Bablu also came to the shop of Malaram.

Kishan exhorted that Madhuram should be killed. On hearing this,

he (Madhuram) and his companions started running away. Kishan

picked up a lathi and pursued them. In the meantime, Dayal and

Jetharam also came to the spot. They ran towards the other side

of the road. Persons from the complainant party threw brickbats

towards them due to which, he (Madhuram) and his companions

received injuries. In this melee, Malaram, Kishan, Virendra and

Rawalram also received injuries. Madhuram and his companions

ran towards the Meera Nagar lane where they were pursued by

the members of the complainant party and were beaten up. The

other accused persons also gave almost similar statements. Eight

witnesses were examined and twenty-four documents were

exhibited in defence.

After hearing the arguments advanced by learned Public

Prosecutor, complainant's counsel and the defence counsel and

appreciating the material available on record, the trial court

proceeded to convict and sentence the appellants as above.

Hence, these two appeals.

4. Learned counsel Shri Vineet Jain and Shri Dhirendra Singh,

representing the appellants vehemently and fervently urged that

the entire prosecution case is false and fabricated. The

complainant and the other material prosecution witnesses have

(7 of 40) [CRLAD-185/2018]

suppressed the true genesis of the occurrence. As a matter of

fact, a land dispute was going on between the parties. Rawalram

(PW.5) had called Madhuram to the shop of Malaram (PW.6) on

the pretext that they would talk and settle the land dispute

amicably. Accordingly, Madhuram went there in a bonafide belief

that the offer made by Rawalram was genuine. When the

complainant Malaram and Rawalram made absurd demands for

settlement of the dispute and Madhuram did not accede to it, a

verbal altercation ensued between the parties. Rawalram and

Malaram became offensive and started beating Madhuram. When

Tarachand, Sarwan, Sumer, Setharam and Pannaram came to

know about the squabble, they also reached the place of incident.

In the meantime, the quarrel had blown up into an all out fight.

Kishan and Virendra arrived there in the garb of interveners but

they also joined the fighting. The members of the complainant

party chased the accused persons namely Madhuram, Dayal and

Jetharam who had rushed into Meera Nagar lane in an attempt to

save themselves from graver harm. However, the members of the

complainant party persued and a free fight broke out in which,

members of the accused party as well as members of the

complainant party received large number of injuries. However, the

injuries inflicted to Kishan were unfortunately graver than others

and he expired as a result thereof. Shri Jain and Shri Singh

submitted that omission of names of the accused Madanlal and

Birmaram in the FIR is fatal to the prosecution and as the

complainant and the other witnesses have tried to improve the

version as set out in the FIR by implicating these two accused at a

later point of time, manifestly, their evidence is tainted and

unreliable. They further urged that even if the allegations as set

(8 of 40) [CRLAD-185/2018]

out in the FIR and in the evidence of the material prosecution

witnesses are considered, admittedly, the fight initiated between

Madhuram and some of his companions on the one side and

Rawalram on the other side. At that point of time, some minor

injuries were caused to Rawalram. Malaram also joined the fray

and he too got injured. Kishan and Virendra @ Bablu came to the

spot as interveners whereafter, the incident took the shape of a

free-fight between two groups. It was also contended that the

prosecution evidence does not give any indication whatsoever that

the accused persons were present at the spot after forming an

unlawful assembly. They urged that when an overall appreciation

of the evidence of the prosecution witnesses is undertaken, it

becomes clear that the members of the complainant party as well

as the members of the accused party, reached the shop of

Malaram from different directions and at different moments. Some

of the witnesses even did not allege that the accused other than

Madhuram and Jetharam were armed with any weapon and thus,

apparently the conviction of the accused appellants for the offence

under Section 302 IPC with the aid of Section 149 IPC is totally

illegal because, the concept of unlawful assembly cannot be

applied in a case of free fight. They further urged that a number of

accused persons, received significant injuries in this very incident.

None of the prosecution witnesses, offered any plausible

explanation for the injuries caused to the accused in the same

incident and as such, the evidence of the witnesses deserves to be

discarded. Shri Jain made two alternative submissions:-

(A) that the accused were acting in exercise of right of private

defence and they raised arms in order to save themselves

(9 of 40) [CRLAD-185/2018]

from the attack launched upon them by the members of the

complainant party.

(B) that even if the allegations, as set out in the evidence of the

prosecution witnesses are accepted, the injuries were

apparently inflicted to the deceased Kishan in a free-fight

where both sides were wielding weapons and as such, the

offence, attributed to the accused-appellants Madhuram and

Jetharam, would not travel beyond Section 304 IPC. In

support of this contention, Shri Jain relied upon the following

judgments:-

(1) Abani K. Debnath & Anr. Vs State of Tripura :

(2005) 13 SCC 422

(2) Babu Ram & Ors. Vs State of Punjab : (2008) 3

SCC 709

(3) Ratnaram Nayak & Ors. Vs State of Rajasthan :

2019 (3) Cr.L.R. (Raj.) 1210

Shri Jain and Shri Dhirendra Singh further urged that the

motive behind the incident as portrayed in the FIR was that the

members of the accused party were angered by the introduction

of their names in a so-called incident involving assault on a

roadways' bus driver and that they held the members of the

complainant party responsible for the same. It was contended that

no proof either documentary or oral was presented by the

members of the complainant party nor could the IO collect any

material to fortify this allegation. It was thus argued that the

entire theory of the motive as portrayed by the complainant party

is falsified and consequently, the genesis of the occurrence comes

under a cloud of doubt. They further urged that there is no

(10 of 40) [CRLAD-185/2018]

averment in the FIR that the injuries were inflicted to Kishanlal in

the Meera Nagar lane. This theory has been built up by way of a

sheer improvement. They further urged that the fact that the first

informant Malaram (PW.6) did not allege in his Parcha Bayan

(Ex.P/2) that he had seen Kishan being assaulted in the lane of

Meera Nagar, clearly establishes that Malaram never saw the said

incident and the entirety of allegations set out in the FIR are

cooked up and unworthy of credence. It was also contended that

the so-called eyewitnesses Tulsiram (PW.10), Ramesh (PW.1),

Manish (PW.3) and Arjun (PW.2) are cooked up witnesses and they

were actually not present at the spot of occurrence. They reside at

places far distant from the location where the incident took place,

and as such, there was no reason for these witnesses to be

present at the spot at the time of incident. They must have

reached much later upon hearing about the incident and were

planted as eyewitnesses in order to lend assurance to the fictitious

prosecution story. On these submissions, learned counsel for the

appellants sought acceptance of the appeals and implored the

Court to either completely acquit the appellants; in the

alternative, set aside their conviction for the offence under Section

302 IPC with the aid of Section 149 IPC, and to acquit the

appellants Sumer, Pannaram, Tarachand, Madanlal and Birmaram

completely and tone down the conviction of the appellants

Madhuram and Jetharam to one under Section 304 Part-I IPC.

5. Per contra, learned Public Prosecutor and Shri J.S.

Choudhary, learned Senior Counsel appearing for the complainant,

assisted by Shri Pradeep Choudhary, vehemently and fervently

opposed the submissions of the counsel representing the

(11 of 40) [CRLAD-185/2018]

appellants. They urged that the accused formed an unlawful

assembly, armed themselves fully and went to the shop of

Malaram (PW.6) with the sole objective of killing the members of

the complainant party. They pointed out that the defence has itself

placed on record the documents pertaining to revenue litigation

instituted inter se between the parties. Shri Choudhary pointed

out that the reason behind the assault i.e. the existing land

dispute has clearly been mentioned in the FIR itself and thus, the

motive attributed to the accused for committing the offence is well

established. He further contended that trivial omissions in the FIR

and insignificant contradictions in the evidence of the prosecution

witnesses have to be ignored because the assault was made in a

pre-planned manner and as Malaram's brother Kishan had

received grave life threatening injuries in the incident, it could not

be expected of him to set out a photographic version of the

incident in the Parcha Bayan (Ex.P/2). However, the other

eyewitnesses, whose presence at the spot was absolutely natural,

were examined by the Investigating Officer, soon after the incident

and they, clearly stated that the accused pursued deceased Kishan

to the Meera Nagar lane where he was surrounded and brutally

assaulted by the accused Madhuram and Jetharam who were

armed with deadly weapons i.e. iron rods. Repeated injuries were

inflicted on the head of Kishan which led to his death. Shri

Choudhary and the learned Public Prosecutor urged that even if it

is assumed for a moment that the accused persons did not reach

the place of incident in a group, then also, they have to be held

responsible for their individual acts. So far as the accused

Madhuram and Jetharam are concerned, there is a distinct

allegation of the material prosecution witnesses that these two

(12 of 40) [CRLAD-185/2018]

accused, pursued Kishan to the lane in Meera Nagar and there,

they belaboured him with deadly weapons like iron rods. Repeated

blows of dangerous heavy weapons viz. iron rods, were inflicted

on the head of the deceased which establishes beyond all manner

of doubt that the intention of the two accused persons was

unquestionably to kill Shri Kishan. The case of these two accused

does not fall within any of the exceptions provided under Section

300 IPC and hence, there is no merit in the prayer of the

appellants' counsel that the offence under Section 302 IPC for

which the accused have been punished, should be toned down.

They thus, implored the Court to dismiss both these appeals in

toto.

6. We have given our thoughtful consideration to the

submissions advanced at bar and have gone through the

impugned Judgment and have minutely re-appreciated the

evidence available on record.

7. When we consider the allegations as set out in the FIR

(Ex.P/32), it is clearly borne out that the names of the accused

Madanlal and Birmaram are not mentioned therein even though,

the Parcha Bayan (Ex.P/2) of Malaram, on the basis whereof the

FIR was registered, came to be recorded at about 9 PM i.e. after

more than 4 hours of the incident. It is not disputed that Madanlal

and Birmaram were previously known to the members of the

complainant party. Malaram, the complainant (PW.6) and some of

his companions who have been portrayed to be eye-witnesses of

the incident were present with him at the hospital and thus, we do

not find any justification behind omission of the names of these

(13 of 40) [CRLAD-185/2018]

accused persons in the Parcha Bayan (Ex.P/2) and to that extent,

the prosecution case comes under a cloud of doubt.

8. Now we proceed to consider the testimony of the prosecution

witnesses. The trial court recorded evidence in two parts because

the accused Madanlal and Birmaram who were not named in the

FIR were charge-sheeted subsequently and hence, statements of

some of the witnesses were recorded twice.

9. Firstly, we take up the evidence of first informant Malaram

(PW.6). The witness alleged in his sworn testimony, that on 3 rd

July, 2011, Madhuram, Jetharam, Pannaram, Tarachand and

Sumer were implicated in an incident of beating/scuffle with a

roadways' bus driver. These accused suspected the complainant

party for divulging their names and hence, they threatened to

take revenge. He was working at his shop at about 5:00-5:30 pm.

Rawalram was sitting outside his shop. At that time, Madhuram,

Jetharam, Sumer, Pannaram, Birmaram, Madanlal and Tarachand

arrived there after forming an unlawful assembly. They were

armed with swords, lathis, hockeys and iron rods and immediately

on reaching the shop of the complainant, they started assaulting

Rawalram. He went out to intervene on which he too was beaten

up. They both raised an alarm on which Kishan and Virendra

came and tried to intervene. The accused persons diverted their

attention towards Kishan and Virendra and started assaulting

them as well. Kishan and Virendra ran towards Meera Nagar Lane

for saving themselves. The accused followed and accosted them

near the houses of Mishrilal and Birmaram. Accused Jetharam and

Madhuram inflicted blows of iron rods and bars to Kishan and

(14 of 40) [CRLAD-185/2018]

Virendra. Then the other accused persons joined in the assault.

Tulsiram, Ramesh, Manish and Arjun went there and intervened to

save the victims. The witness alleged that he sustained injuries on

his head and right palm in the incident. Rawalram was also

inflicted injury on his head and hands. The accused had launched

the assault because of a long-standing land dispute. His shop was

damaged. Kishan got grievously injured because of the assault

and was taken to the M.D.M. Hospital where he expired during

treatment. The witness also claimed that while he was admitted at

the hospital for treatment, the SHO PS Basni recorded his Parcha

Bayan (Ex.P/2) on which he appended signatures.

The witness did not state that the accused Madhuram,

Jetharam and Tarachand first reached the spot on a motorcycle

and that the others came later. The witness also did not

specifically allege that the head injuries were caused to Kishan by

Madhuram and Jetharam. The witness also did not state in his

examination-in-chief that he followed Kishnaram and Rawalram in

the Meera Nagar lane where the second part of incident took

place.

In cross-examination, questions were put to the witness

regarding the land dispute existing inter se between the parties.

He refuted the suggestion that when the initial quarrel started

only accused Madhuram and Jetharam were present and insisted

that seven accused persons were present at the spot right from

the beginning. He could not specify the weapons which these

accused were holding when the quarrel was going on outside his

shop. He stated that on hearing cries of Rawalram, Kishan and

(15 of 40) [CRLAD-185/2018]

Virendra came there and immediately thereafter, he saw the

accused assaulting them. The witness improved upon his previous

version given to police and stated that he also followed Kishan and

Virendra in order to rescue them from the attack. The police

reached the spot at about 5 o' clock, but he did not infrom them

about the occurrence because no one asked him. Only he and

Kishan were taken to the hospital in the police jeep. At this stage,

it would be relevant to note that this version of the witness

creates a doubt on the assertion of Virendra (PW.4) that he and

Kishan were taken to the hospital in the police jeep. The witness

was confronted with the Parcha Bayan (Ex.P/2) regarding omission

of names of Birmaram and Madanlal, which he was not able to

explain. He was also confronted with the fact that in the Parcha

Bayan (Ex.P/2), there was no reference of the fact that the second

incident took place in the Meera Nagar lane. He admitted that the

allegation made in the Parcha Bayan (EX.P/2 regarding swords

being used by the accused was incorrect. He stated that all the

accused assaulted Kishan between the houses of Mishrilal and

Birmaram. In answer to a pertinent question, the witness

admitted that he was not aware of the reason behind the

altercation, which took place at the Sunil Kirana Store. The spot

where Kishan and Virendra were beaten up i.e., the Meera Nagar

lane was not visible from his shop. He was asked regarding the

theory of motive i.e. the assault on the roadways' bus driver but

he could not elaborate upon the same. He admitted that the

names of Virmaram and Madanlal were not mentioned in his police

statement (Ex.D/4). He denied the suggestion that Sumer,

Jetharam, Pannaram, Birmaram, Madhuram and Bhundaram

(16 of 40) [CRLAD-185/2018]

sustained injuries in this very incident. He also denied the

suggestion that he and his companions were the aggressors and

that they had beaten the accused persons up.

10. Ramesh was examined originally as PW.1 and then as PW.3.

He alleged in his evidence that he had gone to Jhalamand Village

to meet his sister. When he was returning and had reached Sunil

Kirana Store, he saw a crowd gathered there and there was an

ongoing fight. Sumer, Madan, Tarachand, Jetharam, Madhuram,

Birmaram and Pannaram were assaulting Malaram, Kishan,

Virendra and Rawalram with lathis and iron rods. The witness

claimed that he, Arjun, Tulsiram and Manish tried to intervene to

stop the fight, but the accused did not relent. Kishan and Virendra

ran towards the Meera Nagar lane for saving their lives and the

accused pursued them. The witness and his companions also

followed. The accused persons caught hold of Kishan and Virendra

outside the houses of Jats and then beat them up with iron rods.

Thereafter, the accused ran away. The police came there and took

the injured persons to the hospital. In cross-examination, the

witness admitted that the accused as well as the complainant

party were related to him. He could not pin-point specific roles of

the accused in the incident. He admitted that he operated a

Grocery Store opposite Umaid Bhawan and explained that on the

day of the incident, he had gone to Jhalamand Village to meet his

sister. He also stated that Sumer, Birmaram, Pannaram and

Madanlal ran away and thereafter Kishan was beaten up by

Madhuram and Jetharam by lathis and iron rods. Madhu Ram also

(17 of 40) [CRLAD-185/2018]

sustained some injuries but he did not see any other accused

persons to have sustained injuries in the incident.

11. Arjun (PW-2) stated that he was sitting on the main road of

Jhalamand Village. At about 5.00-5.30 PM, he heard a hue and cry

from the direction of Sunil Kirana Store and saw crowd gathered

there. He went and saw that Setharam @ Jetharam, Madanlal,

Birmaram, Pannaram, Tarachand and Madhuram armed with

lathis, iron rod, pipes etc. were beating Kishnaram, Virendra,

Rawalram and Malaram up. He, alongwith Tulsiram (PW.10),

Manish (PW.3) and Prakash tried to intervene to stop the fight.

The assailants did not relent. Kishnaram and Virendra ran towards

Meera Nagar lane. He and the other witness ran behind them. The

assailants obstructed Kishnaram and Virendra in between the

houses of Jats and started assaulting them with lathis, iron rods

and pipes etc. Kishan was beaten by Setharam, Madhuram,

Birmaram and Tarachand and got injury on his legs and head. He

started bleeding extensively from his head wound and fell down

unconscious. The same accused also assaulted Virendra. The

witness and the other interveners raised a hue and cry upon

which, the assailants ran away. A little later, the police arrived and

took the injured persons to the hospital. He alleged that the

incident took place because of an old land dispute. In cross-

examination, the witness admitted that he was related to both the

parties. He reached the spot at about 05.30 PM and saw that the

fight was already underway. A crowd had gathered and he passed

the bystanders and reached the spot and witnessed the fight.

Madhuram was having an iron rod. Setharam @ Jetharam was

having an iron pipe. Pannaram was having an iron bar. The other

(18 of 40) [CRLAD-185/2018]

accused persons were having lathis of four feet. The witness and

four others intervened. Stones were indiscriminately thrown and

thus, the nearby shopkeepers had to close their shops. Upon

reaching the spot, he saw stones lying there. He was unable to

say whether Madhuram or the other accused persons sustained

injuries in this incident.

12. Manish son of Shri Tulsiram (PW.3) alleged in his evidence

that he and his father Shri Tulsiram (PW.10) had left their shop at

Rameshwar Nagar and were proceeding homewards. At about

5:00-5:30 pm, they reached near Sunil Kirana Store on the Guda

road, opposite Jhalamand Circle and saw a crowd of people

gathered there. They stopped and saw that Madhuram, Jetharam

@ Setharam, Sumer, Tarachand, Birmaram, Madanlal and

Pannaram were assaulting Kishan, Virendra, Rawalram and

Malaram with iron rods, iron pipes, iron bars etc. The witness,

alongwith Ramesh, his father Tulsiram and Arjun tried to

intervene, but the fight was quite intense. Kishan and Virendra ran

towards the Meera Nagar lane. Setharam and Madhuram pursued

them. The witness followed them and saw Kishanaram and

Virendra being assaulted by these people upon which, he

intervened in an attempt to save the victim. Kishan collapsed after

being injured. The assailants then ran away. Police arrived at the

spot and took the injured to the hospital.

In cross-examination, the witness admitted that he used to

work at his own shop, which he usually opens at 8 o'clock in the

morning and closes at about 9.30 pm. On the day of the incident,

his younger brother was sitting at the shop. A suggestion was

(19 of 40) [CRLAD-185/2018]

given that as a matter of fact, he was not present at the spot and

was created to be an eye-witness. He admitted that when he

reached the spot, the fight had already commenced. He could not

specify the weapons held by the particular accused. The police

came to the spot in his presence. He did not handle the injured

persons. He admitted that his statement under Section 161 Cr.P.C.

was recorded after one month of the incident. He feigned

ignorance to the suggestion that the accused Madhuram, Sumer,

Jetharam and Bhundaram were also admitted in the same hospital

because of the injuries sustained by them in this incident. When

the incident was going on in the Meera Nagar lane, he, his father

Tulsiram Ji, Ramesh and Arjun were present at the spot and in

addition thereto, the people of the locality were also standing

there, but he could not identify them. He denied the suggestion

that Kishan, Virendra, Malaram and Rawalram had beaten the

accused up outside the Sunil Kirana Store or that the accused

were pursued by the members of the complainant party to the

lane where Jats resided. He also denied the suggestion that

Kishan gave a blow on the head of Madhuram and Virendra

inflicted head injury to Sumer. He also denied the suggestion that

Santosh and Dayal indulged into a fight with the accused party

and caused them injuries. He feigned ignorance regarding the so-

called cross case.

13. Virendra son of Shri Jagdish (PW-4) is the star witness of the

prosecution who was manifestly, present in the second part of the

incident which took place in the Meera Nagar lane and thus, his

testimony would have a material bearing on the outcome of this

case. While deposing on oath, Virendra stated that on 03.07.2011,

(20 of 40) [CRLAD-185/2018]

in the evening at about 5 o' clock, he had gone towards Sunil

Kirana Store. There, he saw 6-7 people namely Madhuram,

Jetharam, Tarachand, Birmaram, Pannaram, Sumer and Madanlal

assaulting Malaram and Rawalram with iron rods and iron bars.

He, his uncle Kishanaram (the deceased), Tulsiram, Manish and

Arjunram tried to intervene on which, the accused diverted their

wrath towards them. Kishanaram was assaulted by all the 7

assailants with their respective weapons, i.e. lathis, iron rods and

pipes. He (witness) was also beaten up and sustained injuries on

his head and legs. Kishanaram got injuries on his head and legs

and due to which he fell down. The witness specifically stated that

Madhuram and Jetharam gave blows of iron rods and bars on the

head of Kishanaram and that Tarachand inflicted blows on his head

and leg with an iron pipe. The police came to the spot and took

him and Kishanaram to the hospital. Kishanaram succumbed to

the injuries while undergoing treatment. He knew Madhuram and

Jetharam and also the other accused Sumerram, Pannaram,

Madanlal, Birmaram and Tarachand. In cross-examination,

questions were put forth to the witness regarding the land dispute

existing inter se between the parties. He could not offer much

explanation to these suggestions. He stated that on the day of the

incident, he randomly went to the Sunil Kirana Store. The quarrel

started opposite the Store. He could not say as to how the

incident precipitated because he had reached there a little late.

While the fight was going on, he, Kishanaram, Tulsiram, Manish,

Ramesh and Arjun were present there. All of them tried to

disperse the fight on which, the accused diverted their attention

and started assaulting them. In order to avoid being beaten up, he

and Kishanaram ran towards the Meera Nagar lane which is

(21 of 40) [CRLAD-185/2018]

opposite to the Sunil Kirana Store. The accused pursued them.

Tulsiram, Manish and Arjun also followed them. The second part of

the incident took place in Meera Nagar Lane, which is at a distance

of 150 Pawandas (five steps are equal to one Pawanda) from the

store. This place was not visible from the Sunil Kirana Store. He

admitted that all the accused were raining indiscriminate blows

and he could not distinguish as to who was beating whom.

Malaram and Rawalram were beaten up at the Sunil Kirana Store

by sticks, rods and bars. Kishanaram was beaten up near the

houses of Birmaram and Mishrilal. He could not say as to how

many blows were landed on Rawalram and Malaram. Three

injuries were inflicted to Kishan and he (witness) too was hit on

the head when he intervened. His clothes got stained with blood.

However, he did not give them to the police. In a question raised

by the defence, the witness stated that he as well as Kishan were

beaten up by all the seven accused. He admitted that when the

police came to the spot, he was fully conscious, but he did not

give a report or oral information to the police. He and Kishan were

taken to the hospital in the police jeep. On reaching the hospital,

Kishan was admitted to the ICU and he was kept in the outer

ward. Rawalram was lying beside him. He could not say as to

whether Sumer, Jetharam, Madhuram and Bhundaram were also

admitted in the same ward. They stayed in the hospital overnight

and went home at about 7:00-8:00 am on the next day. Till then,

he did not give any information to the police. The Police recorded

his statements 3-4 days after the incident. The relevant parts of

cross-examination conducted from the witness with reference to

his police statement (Ex.D/3), is reproduced hereinbelow for the

sake of ready reference:-

(22 of 40) [CRLAD-185/2018]

"esjh eq[; ijh{k.k dh ckr ^^lqfuy fdjk.kk LVksj dh nqdku ds vkxs N% lkr yksx

ekykjke] jkoyjke ds lkFk ykfB;ksa] lfj;ksa ls ekjihV dj jgs Fks** ;g ckr esjs iqfyl

c;ku izn"kZ-Mh-3 esa fy[kh gqbZ ugha gSA esjs eq[; ijh{k.k dk Hkkx ^^ekjihV djus okys

ek/kqjke] tsBkjke] rkjkpan] chjekjke] iUukyky] lqesj] enuyky Fks** ;g ckr esjs iqfyl

c;ku izn"kZ-Mh- 3 esa fy[kh gqbZ ugha gSA eq[; ijh{k.k dh ckr ^^chp cpko esa eSa] esjk dkdk

fd"kujke] rqylhjke] euh'k] jes"k vtqZujke Fks** buesa ls rqylhjke] jes"k] euh'k] vtqZujke

dk uke izn"kZ-Mh- 3 esa fy[kk gqvk ugha gSA eq[; ijh{k.k dh ckr ^^eqyfteku us gekjs Åij

okj fd;k Fkk** izn"kZ-Mh- 3 esa dsoy rkjkpan vfHk;qDr dk uke fy[kk gqvk gS] ckdh fy[kk

gqvk ugha gSA eq[; ijh{k.k dk Hkkx ^^ekjihV ls lqfuy fdjk.kk LVksj ls cpus ds fy;s ehjk

uxj tkVksa ds ?kjksa dh rjQ Hkkxs Fks** izn"kZ-Mh- 3 esa ehjk uxj tkVksa ds ?kjksa dh rjQ Hkkxs

fy[kk gqvk ugha gSA eq[; ijh{kk dh ckr ^^ogka ij esjs dkdk fd"kujke ds Åij ykfB;ka]

lfj;k o ikbZiksa ls lkrksa yksxksa us okj fd;k** dk mYys[k izn"kZ-Mh-3 esa ugha gS] [kqn dgk

fd ekjihV esa eqyfteku ds uke crk;s gqos gSA ;g ckr lgh gS fd izn"kZ-Mh- 3 c;ku esa

nwljh ?kVuk okyh txg tkVksa ds ?kj ds ikl u gksdj ehjk uxj dh xyh esa gksuk crk;k gSA ;g dguk lgh gS fd p"enhn xokg ekykjke o jkoyjke ds lkFk ekjihV djus dk

mYys[k izn"kZ-Mh- 3 c;ku esa ugha gSA"

When we peruse the statement of this witness, we find that

there is a significant contradiction in his sworn testimony and the

statement (Ex.D/3) inasmuch as, while in the sworn statement,

the witness stated that he as well as Kishanaram ran together

towards the lane of Meera Nagar in an attempt to escape from the

assailants, but in the statement (Ex.D/3), the witness stated that

he had gone to the Sunil Kirana Store and saw that his uncle

Kishan was being beaten up in a lane across the road. Upon

seeing this assault, he ran there and tried to intervene on which,

Tarachand inflicted an iron pipe blow to him due to which he

sustained injuries on his head and right leg. Kishan was inflicted

blows of iron rods by Madhuram and Jetharam on his head. Thus,

(23 of 40) [CRLAD-185/2018]

in this statement, the witness did not pertinently allege that the

second part of the incident took place in the Meera Nagar lane. He

also did not allege that he and Kishanaram reached at the spot of

incident together or that they were pursued by the assailants. To

this extent, there is significant inconsistency in the two versions of

the witness. Furthermore, in the statement (Ex.D/3), the witness

did not allege that Tulsiram, Arjunram, Ramesh and Manish were

present at the spot during any of the incidents. A vague

suggestion was given to the witness that the accused were called

to the spot by making an offer of settling the dispute which, the

witness refuted. He also denied the suggestion that the accused

Madhuram, Sumer, Jetharam and Bhundaram sustained injuries in

this incident.

14. Rawalram (PW.5) is a very important witness of the

prosecution because he is alleged to be the person with whom the

initial scuffle started. Upon being examined on oath, the witness

alleged that he had reached the Sunil Kirana Store, Jhalamand

road between 4:00-5:00 PM on 03.07.2011. He parked his

motorcycle and was sitting at the Sunil Kirana Store. Madhuram,

Jetharam and Tarachand came there on a motorcycle and parked

the same beside his motorcycle. Madhuram was holding an iron

bar, Jetharam was holding an iron rod and Tarachand was holding

an iron pipe. Jetharam and Madhuram inflicted iron bar blows on

his head. Tarachand inflicted a pipe blow on his left wrist. When he

shouted, Malaram who was working in the shop came out and

tried to intervene, on which, he was also inflicted blows on his

head by all the three assailants. A hue and cry was raised on

(24 of 40) [CRLAD-185/2018]

which, others from the accused party namely Pannaram, Madanlal,

Sumer and Birmaram came there. Kishan and Virendra also

rushed to the spot on noticing the commotion and tried to

intervene. The accused diverted their attention towards these two

persons who ran towards the Meera Nagar lane. They were

pursued and belaboured in the lane. Madhuram, Jetharam and

Tarachand inflicted injuries on the head of Kishan with iron rods,

bars and pipes due to which, the deceased started bleeding.

Virendra was also badly beaten up. Ramesh, Arjun, Tulsiram and

Manish also tried to intervene, but the accused did not relent. The

police came there and took him along with Kishan and Virendra to

the hospital. All were provided treatment. Kishan was admitted to

the ICU. The witness was discharged in the night. Kishan passed

away at the hospital. He alleged that the accused had beaten

them up because of a land dispute. He claimed to be knowing the

accused from before and identified them in the Court.

In cross examination, the witness stated that no sooner the

accused Madhuram and his companions got down from the

motorcycle, they started hurling profanities. Madhuram inflicted

two iron bar blows on his head. He shouted upon which, Malaram

came to save him on which, he too was beaten up. Thereafter, the

accused Pannaram, Madanlal, Sumer and Birmaram arrived at the

scene. A few moments later, Kishan reached the spot. He claimed

to have seen the incident of assault on Kishan from a distance of

about 200 feet. The witness admitted that the assailants did not

come to the spot as a group, but arrived at different moments.

When Kishan was being beaten up, about 40-50 people had

(25 of 40) [CRLAD-185/2018]

gathered there. He did not file any report with the police as the

policemen did not inquire from him about the incident. He was

provided treatment and was discharged in the morning. His

statement was recorded by the police after one month of the

incident. Accused Madhuram was also admitted in the hospital.

The motorcycle, on which the accused came to the Sunil Kirana

Store, kept lying outside there for about seven days. The witness

was confronted with certain parts of his police statement (Ex.D/2).

The significant omission in this statement is regarding arrival of

Jetharam to the spot with the two accused Madhuram and

Tarachand. In the police statement (Ex.D/2), the witness did not

name Birmaram and Madanlal as the assailants. He had no

explanation for these omissions. General suggestions were given

to the witness that as a matter of fact Kishanaram was the

aggressor and that the injuries were inflicted to him in exercise of

right of private defence and in the alternative, the injuries which

were sustained by Kishan were as a result of stones thrown by

Santosh and Dayal, which the witness denied.

After going through the entire cross-examination conducted

on this witness, we are of the view that he definitely did not follow

the brawl which had spilled over to the Meera Nagar lane and

stayed back at the shop and thus, he could not have seen the

assault made on Kishnaram and Virendra. Furthermore, the

witness also did not name the accused Birmaram and Madanlal in

his statement. He did not even state that the witnesses Tulsiram,

Arjun, Ramesh and Manish also arrived at the spot and intervened

to save them.

(26 of 40) [CRLAD-185/2018]

15. The last eye-witness of the prosecution is Tulsiram (PW.10)

who alleged in his testimony that he and his son were going

towards their shop on 03.07.2011. When they reached Sunil

Kirana Store, they saw a crowd gathered there. Malaram, Kishan,

Rahul (Rawalram) and Virendra were being beaten up by

Madhuram, Jetharam, Sumer, Madanram and Pannaram with

lathis, iron rods and sticks, etc. Kishanaram, Malaram and

Virendra ran towards the Meera Nagar lane in an attempt to save

themselves from the assailants. All the by-standers followed them.

He ran towards the said direction along with his son Manish. The

accused surrounded Kishanaram near the houses of Jats.

Jetharam and Madhuram inflicted blows of iron rods on the head

of Kishanaram. Virendra was also beaten up. The police came

there. Kishanaram's family members also reached there and he

was taken to the M.D.M. Hospital. On 04.07.2011, he heard that

Kishanaram had passed away. In cross-examination, he stated

that he was a resident of Hanuman Nagar and was having a shop

at Rameshwar Nagar. On the fateful day, he had left his shop at

about 5 o'clock in the evening because of some domestic work.

About 150 people were present at the spot.

On a threadbare appraisal of the evidence of this witness, it

becomes clear that he definitely did not see Kishanaram being

assaulted because unlike the other witnesses, he did not state that

the police took Kishanaram to the hospital in its jeep.

Furthermore, the contradictions as appearing in his testimony

(27 of 40) [CRLAD-185/2018]

indicates that he must have been present at the spot amongst the

crowd and did not observe any specific part of the incident.

16. After analysing the evidence of the eye-witnesses, we are

convinced that the version as set out in the FIR is not accurate

and that the incident took place in two parts, first, at the Sunil

Kirana Store and the second, between the houses of Jats located

in the lane of Meera Nagar.

17. The dead body of Kishan was subjected to autopsy by Dr.

Jagdish Jugtawat (PW.16) who stated in his testimony that on

conducting autopsy of the dead body, he noticed the following

injuries:-

(1) Stitched wound 9 cm long on the parieto-occipital region at

the back of the head.

(2) On the parietal region at the back of the head, another

stitched wound 5 cm long was seen.

(3) On the temporo parietal region of the head, stitched wound

4 cms long was seen.

(4) In addition thereto, there were two abrasions on the right

leg.

When the skull was opened, subdural hematoma was seen at

the temporo parietal and occipital regions. Both parietal and left

temporal bones were fractured. Blood had collected on the dura

membrane. The cause of death was opined to be the head

injuries. He pertinently stated that the injuries Nos. 1, 2 and 3 as

metioned in the Post-mortem report were individually and

cumulatively sufficient in ordinary course of nature to cause death

(28 of 40) [CRLAD-185/2018]

of the deceased. Nothing significant was elicited in the cross-

examination conducted from the witness.

Dr. Mahendra Kumar (PW.15) examined the injuries of

injured Rawalram (Ex.P/22), Malaram (Ex.P/23) and Virendra

(Ex.P/1E), and x-ray report (Ex.P/24). In his testimony, the doctor

stated that the three injuries noticed on the body of Rawalram

were superficial and were caused by blunt weapons. Malaram had

four injuries and as per the x-ray report, the two injuries on his

right thumb and index finger were opined to be grievous in nature.

Two injuries were noticed on the body of Virendra, both of which,

were found to be simple in nature after x-ray.

18. The investigation of the case was carried out by Mumtaj

Khan (PW.22), who stated in his evidence that Parcha Bayan

(Ex.P/2) of Malaram was provided to him by Devaram, SI (PW.21).

He proceeded to the crime scene and conducted the relevant steps

of investigation viz. preparation of site inspection plan (Ex.P/3),

collecting the blood stained soil (Ex.P/7) etc. The accused

Madhuram, Jetharam, Pannaram and Sumer were arrested.

Madhuram gave him an information (Ex.P/33) under Section 27 of

the Evidence Act and in furtherance thereof, the witness recovered

an iron rod vide memo Ex.P/9. He also alleged that Jetharam also

gave him an information (Ex.P/34) under Section 27 of the

Evidence Act and got an iron bar recovered vide memo Ex.P/11.

Likewise, Pannaram also gave him an information (Ex.P/36) under

Section 27 of the Evidence Act and got a lathi recovered vide

memo Ex.P/13. Sumer gave him an information (Ex.P/37) under

(29 of 40) [CRLAD-185/2018]

Section 27 of the Evidence Act and got an old wooden bat

recovered vide memo Ex.P/15. Madanlal gave him an information

(Ex.P/38) under Section 27 of the Evidence Act and got an old

lathi recovered vide memo Ex.P/29.

It is significant to note here that the witness did not

elaborate upon what exactly were the informations given by the

accused which lead to the recoveries and thus apparently, these

informations were not proved as per law. As a consequence,

neither the informations nor the alleged recoveries made in

pursuance thereof can be read in evidence.

In cross-examination, the witness was confronted with

certain omissions in the Parcha Bayan (Ex.P/2), but as the Parcha

Bayan was recorded by SI Devaram (PW.21), the SHO could not

be expected to answer the contradictions appearing therein. As a

matter of fact, these questions should have been disallowed. Few

pertinent admissions as elicited in the cross-examination of the

Investigating Officer are reproduced hereinbelow for the sake of

ready reference as the same have material bearing on the case:-

";g lgh gS fd ?kVuk ds jkst lqfuy fdjk.kk LVksj ds lkeus nksuksa ds chp >xM+k

gqvk FkkA ;g lgh gS fd nksuksa i{kksa ds vkil esa pksVs vkbZ FkhA

---------------------------------------------------------------------------- ;g lgh gS fd xokg jkoyjke ds eqrkchd igys

ek/kqjke o rkjkpan dk vkuk crk;kA mlds ckn jkoyjke o ek/kqjke ds chp >xM+k gksus ds

chp ekykjke dk vkuk mlds ckn vU; vfHk;qDr tsBkjke] iUukjke o lqesj dk ckn esa

vkuk crk;kA ;g lgh gS fd lHkh vfHk;qDr ,d lkFk bDB~Bs gksdj ?kVuk okys LFkku

ij ,d lkFk ugha vk, cfYd vyx vyx vk, FksA ;g lgh gS fd ek/kqjke ds lkFk

ekjihV gksus dh bryk feyus ds ckn tsBkjke] iUukjke o lqesj ,d lkFk vk, FksA ;g

lgh gS fd nksuksa i{kksa ds chp lqfuy fdjk.kk LVksj ds lkeus eqaLrxhl i{k ehjk uxj Hkxs o

(30 of 40) [CRLAD-185/2018]

muds ihNs gh eqfYte i{k Hkxus yxs o muds chp ehjk uxj tkVks dh xyh esa >xM+k

gqvkA"

The IO proved the medical reports of the accused in the

following order:-

Sr. No.       Name of the accused                            Exhibit
1.            Sumer                                          D/12
2.            Jetharam                                       D/13
3.            Pannaram                                       D/14
4.            Madhuram                                       D/15
5.            Bhundaram                                      D/16


Other than that, nothing significant was elicited in the cross-

examination conducted on the witness.

19. The defence examined six witnesses in support of its case.

DW.1 Pukhraj stated that Madhuram was beaten up at the shop of

Malaram. He ran towards the lane where he was beaten up again.

The fight took place between Kishan and Madhuram. He saw

Kishan getting injured in the incident. The incident took place in

three parts. He went to the police for reporting the matter but the

police did not accept his report whereafter a complaint (Ex.D/8)

came to be filed in the Court.

20. Bhundaram (DW.2) gave evidence regarding an unconnected

incident of beating which took place at the Shatabadi Circle.

However, the said incident appears to have no connection with the

incidents which took place outside the Sunil Kirana Store and in

the Meera Nagar lane.

(31 of 40) [CRLAD-185/2018]

21. DW.3 Rajendra gave evidence regarding preparation of the

Site Inspection plan (Ex.D-11) which pertains to the third incident

of assault on Bhundaram.

22. DW-4 Sumer is an accused in this case. He alleged that he

was at his home at about 5:30 PM when Kaluram came and told

him that Madhuram was being beaten up at the Sunil Kirana

Store. On hearing this, he went to the Sunil Kirana Store for

saving his brother Madhuram. He saw that Madhuram was being

beaten by Rawalram, Malaram, Kishan, Santosh, Virendra @ Bablu

and Dayalram. He tried to intervene on which, Rawalram gave him

a blow with a blunt weapon on the head. Dayal also hit him on his

leg. Jetharam came to the spot for saving them on which, he too

was beaten up. They ran towards Meera Nagar lane for saving

themselves, but as the lane was blocked, they could not proceed

further. Kishan, Dayal, Santosh, Malaram, Rawalram, Virendra @

Bablu came there and started assaulting them with iron pipes etc.

In the melee, Madhuram and Kishan started grappling with each

other. Kishan's brother Bastiram started to hit a stone on the head

of Madhuram, but suddenly Kishan got up in between and

resultantly received injuries on his head instead.

23. Dr. Ramakant Verma was examined as DW.5. He stated that

he examined the injuries of the accused persons on 03.07.2011

and prepared the injury reports as below:-

                                      (32 of 40)                  [CRLAD-185/2018]




Name      of Exhibit          Details of Injuries
the accused
Sumer         Ex.D/12         (1) Abrasion 1 x 1 cm on the left side
                              of head
                              (2) Complain of pain in the right knee
Jetharam      Ex.D/13         (1) Abrasion 1 x 1 cm on the left ear

                              (2) Complain of pain on shoulder

Pannaram      Ex.D/14         (1) Complain of pain on the right
                              thumb
                              (2) Abrasion 2 x 2.25 cm ankle joint

Madhuram      Ex.D/15         (1) Stitched wound 5 x 1 cm on the
                              left side of skull.
                              (2) One stitched wound 3 cm long on
                              the back side of head.
                              (3) One lacerated wound 1 x .25 cm
                              on the palm of right hand
                              (4) One lacerated wound with stitches
                              3 cm long on the left toe


All the injuries were opined to be simple in nature. The

doctor also proved injury report of Bhundaram (DW.2), but as the

said injury was admittedly caused in an unconnected incident, the

same has no bearing on the present case.

24. Dr. Ramprakash Meena (DW.7) and Dr. Kirti Rana (DW.8)

conducted x-ray on the head injuries of the accused Madhuram

and Pannaram and after conducting x-ray, reports were issued and

as per which, none of the injuries were opined to be grievous in

nature.

25. On an overall appreciation of the evidence available on

record, we are of the firm view that as per the admitted case

emerging from the evidence of Malaram (PW.6), the first

(33 of 40) [CRLAD-185/2018]

informant, and Virendra (PW.4), both of them did not follow the

injured Virendra and the deceased Kishan towards the Meera

Nagar lane and thus, they definitely could not have seen the

incident in which fatal injuries were inflicted to Kishan. Hence,

their evidence is only relevant qua the incident which took place

outside the Sunil Kirana Store.

26. From the evidence of Rawalram (PW.5), it becomes clear that

he alleged that the three accused namely Madhuram, Jetharam

and Tarachand came to the store on a motorcycle and that while

the incident of assault was going on at that place, the other

accused arrived separately. Though, Malaram (PW.6) tried to

portray in his evidence that all the seven accused persons came to

his shop together but on comparing the evidence of Malaram

(PW.6) and Rawalram (PW.5), we find that Malaram was definitely

not cognizant of the manner in which the accused came to his

shop.

27. Tulsiram (PW.10), Ramesh (PW.1), Manish (PW.3) and Arjun

(PW.2) were also named as witnesses in the FIR, but when we see

the evidence of these four witnesses in reference to the statement

of the star prosecution witness Virendra (PW.4), it becomes clear

that when Virendra was examined by the police, he did not state

that these four persons were present when the incident of assault

with him and Kishanaram was going on in the Meera Nagar lane.

In this background and looking to the facts as emerging from the

evidence of the four witnesses referred to supra, their presence at

the spot when Kishanaram was assaulted appears to be doubtful.

(34 of 40) [CRLAD-185/2018]

28. In this background, we are of the view that so far as the

incident which took place outside the Sunil Kirana Store is

concerned, there is a great deal of doubt regarding the manner in

which the said fight started. The theory of motive which has been

portrayed in the FIR is regarding the naming of the accused

persons in a so-called incident of assault on a roadways' bus

driver. Apparently, the said theory is fictional because Rawalram

(PW.5) himself did not make any such allegation in his evidence.

Therefore, there is a serious doubt regarding the genesis of

occurrence of the incident which erupted outside the Sunil Kirana

Store. The accused Birmaram and Madanlal were not named in

the FIR. The omission of their names goes to the root of the

matter and it is manifest that the prosecution witnesses have

deliberately introduced their names as assailants at a later point of

time for oblique motive. The testimony of the witnesses to this

extent is fit to be discarded.

29. As per the statements of witnesses Rawalram (PW.5) and

Virendra (PW.4), who in our opinion are the only material

witnesses of the two incidents, it is evident that the accused,

other than Madhuram, Jetharam and Tarachand came to the spot

from different directions on hearing the hue and cry which was

raised after the incident outside the Sunil Kirana Store started.

None of the witnesses alleged that the two accused namely

Pannaram and Sumer were armed with any particular weapon.

The incident involving the assault made on Kishnaram and

Virendra in the Meera Nagar lane was a spill over of the initial

(35 of 40) [CRLAD-185/2018]

incident outside the Sunil Kirana Store, the origin whereof is under

a grave cloud of doubt. Admittedly, the parties were fighting with

each other outside the Sunil Kirana Store and this fact is fortified

when we consider that a number of accused persons sustained

injuries in this very incident and were admitted for treatment to

the M.D.M. Hospital alongside the members of the complainant

party.

30. Thus, we have no hesitation in holding that the ingredients

required to constitute an unlawful assembly are totally lacking in

this case and hence, the implication of accused persons by virtue

of Section 149 IPC is unwarranted and unsustainable. The

altercation started outside the Sunil Kirana Store where both the

sides started fighting with each other. During the melee, the

deceased Kishan and the injured Virendra ran towards the Meera

Nagar lane. It is alleged that the accused also followed and there,

the fight continued. Therefore, the incident has all trappings of a

free-fight between the two parties without there being any motive

for the accused to launch an assault with the intention to commit

murder of any person from the complainant party. As per the

admitted prosecution case, assault was initiated by the accused

persons on Rawalram (PW.5) and Kishan (the deceased) and

Virendra (PW.4) came to the spot subsequently as interveners.

Once the interveners arrived at the spot, the parties ran towards

the Meera Nagar lane and the fight continued there. Manifestly,

thus, only Virendra (PW.4) could have witnessed the incident,

wherein Kishanaram was beaten up because Virendra (PW.4) also

sustained injuries in the same process.

(36 of 40) [CRLAD-185/2018]

31. As per the pertinent allegation of Virendra, injuries were

inflicted to Kishanaram with iron rods and bars by Madhuram and

Jetharam. Tarachand allegedly inflicted blows with iron pipe to

Virendra, who in his testimony did not utter a single word that

anyone other than these three accused persons were present at

the spot where Kishanaram was assaulted. Hence, the

involvement of the accused Tarachand, Pannaram, Sumer,

Birmaram and Madanlal in this case by invoking Section 149 IPC is

totally unjustified. The incident which took place in the Meera

Nagar lane was nothing but a free-fight which spilled over after

the initial brawl at the Sunil Kirana Store. In this second part of

incident at the Meera Nagar Lane, Madhuram and Jetharam

inflicted iron rod and bar blows on the head of Kishanaram which

proved fatal.

32. The contention of Shri Jain, learned counsel representing the

appellants, that the accused Madhuram and Jetharam did not have

the intention to cause death of Kishanaram because they were

interveners and thus, the offence should be toned down from one

under Section 302 IPC to one under Section 304 Part-I IPC, is not

tenable when we see the plain language of Clauses 2 nd and 3rd of

Section 300 IPC which stipulates:-

300. Murder.--Except in the cases hereinafter excepted, culpable homicide is murder, if the act by which the death is caused is done with the intention of causing death, or--

2ndly.--If it is done with the intention of causing such bodily injury as the offender knows to be likely to cause the death of the person to whom the harm is caused, or--

(37 of 40) [CRLAD-185/2018]

3rdly.--If it is done with the intention of causing bodily injury to any person and the bodily injury intended to be inflicted is sufficient in the ordinary course of nature to cause death, or--

4thly.--If the person committing the act knows that it is so imminently dangerous that it must, in all probability, cause death, or such bodily injury as is likely to cause death, and commits such act without any excuse for incurring the risk of causing death or such injury as aforesaid.

33. In the face of the evidence of the witness Virendra (PW.4),

the medical jurist Dr. Jagdish Jugtawat (PW.16) and the number

and nature of injuries caused to the deceased Kishanaram, we are

of the firm opinion none of the exceptions provided under Section

300 IPC are applicable to the facts of the present case. For

reaching to this conclusion, we are persuaded to reiterate that

when the medical jurist Dr. Jagdish Jugtawat (PW.16) conducted

autopsy of the dead body of Kishan, he noticed existence of three

grave head injuries all of which resulted in fractures of different

skull bones causing extensive brain damage leading to the death

of Kishanaram.

34. So far as the judgments cited by Shri Jain, are concerned,

we are of the view that the facts of those cases are totally

distinguishable from the facts of case at hand. As the accused

Madhuram and Jetharam inflicted repeated blows of dangerous

weapons like iron rods and bars on the vital body part i.e, head of

the victim, it can definitely be concluded that the acts were done

with the intention of causing death as well as with the intention of

causing bodily injuries which were sufficient in the ordinary course

(38 of 40) [CRLAD-185/2018]

of nature to cause death. Thus, the case of the accused Madhuram

and Jetharam is covered by clauses firstly and thirdly of Section

300 IPC and does not fall within any of the exceptions to Section

300 IPC. Hence, so far as the accused Madhuram and Jetharam

are concerned, their conviction as recorded by the trial court for

the offence punishable under Section 302 IPC is absolutely

justified and need not be toned down.

35. So far as the injuries sustained by the accused persons in

this incident are concerned, we find that the same were absolutely

trivial and superficial in nature. Looking to the manner in which

the incident took place, where both the parties were fighting with

each other, it was a foregone conclusion that injuries would be

suffered by both the sides. Thus, even if the prosecution witnesses

did not offer any explanation for the injuries of the accused, the

circumstances in which the incident took place are self explanatory

for the injuries of the accused.

36. The assault on Kishanaram was a spill over of the initial

incident wherein, Malaram (PW.6) and Rawalram (PW.5) were

assaulted at the Sunil Kirana Store. In the said incident, the

allegation of inflicting simple and grievous injuries to Malaram and

simple injuries to Rawalram is against Madhuram, Jetharam and

Tarachand. Two injuries of Malaram were found to be grievous and

the injuries of Rawalram were found to be simple in nature after

medical examination and thus, the accused Madhuram, Jetharam

and Tarachand deserve to be convicted for the offences under

Section 323 read with Section 34 IPC and Section 325 read with

(39 of 40) [CRLAD-185/2018]

Section 34 IPC. While inflicting injuries to Kishanaram in the

Meera Nagar lane, the accused Madhuram and Jetharam definitely

had the common intention to commit offence and thus, their

conviction has to be recorded for the offence under Section 302

read with Section 34 of the IPC. As a consequence, the impugned

judgment dated 07.08.2018 passed by the learned Additional

District & Sessions Judge No.3, Jodhpur Metro is modified in the

following terms:-

1. Conviction of the appellants Sumer, Pannaram, Tarachand,

Birmaram, and Madanlal for the offences punishable under

Sections 148, 323/149, 325/149 and 302/149 is quashed and set

aside.

2. For inflicting simple injuries to Rawalram and for inflicting

simple/grievous injuries to Malaram, the accused Madhuram,

Jetharam and Tarachand are convicted and sentenced as below:-

Offences            Sentences                  Fine             Fine  Default
                                                                sentences
Sec. 323/34 IPC     3 Months' S.I.             Rs.5,000/- 1 Month's S.I.
Sec. 325/34 IPC     6 Months' S.I.             Rs.5,000/- 1 Month's S.I.


3. The conviction of the appellants Madhuram and Jetharam as

recorded by the trial court for the offence under Section 148 is

also quashed. For inflicting simple injuries to Virendra @ Bablu

and for the murder of Kishanaram, the accused Madhuram and

Jetharam are convicted and sentenced as below:-

Offences          Sentences                  Fine               Fine  Default
                                                                sentences
Sec.323/34 IPC 3 Months' S.I.                Rs.5000/-          1 month's S.I.

Sec.302/34 IPC Life Imprisonment Rs.20,000/- 6 Months' SI

(40 of 40) [CRLAD-185/2018]

The accused-appellants Sumer, Pannaram, Birmaram,

Madanlal and Tarachand are on bail. On going through the record,

it becomes clear that the accused Tarachand has remained in

custody for nearly 11 months and 17 days during trial and during

pendency of the instant appeal. Thus, the bail bonds of these

accused appellants are discharged. They need not surrender. The

appellants Madhuram and Jetharam are in jail. They shall serve

out the remainder of the sentences awarded to them.

The appeals are allowed/partly allowed in these terms.

37. However, keeping in view the provisions of Section 437-A

Cr.P.C., the appellants Sumer, Pannaram, Birmaram, Madanlal

and Tarachand are directed to furnish a personal bond in the sum

of Rs.40,000/- each and a surety bond in the like amount before

the learned trial court, which shall be effective for a period of six

months to the effect that in the event of filing of a Special Leave

Petition against the judgment on receipt of notice thereof, the

appellants shall appear before the Supreme Court.

38. Record be returned to the trial court. A copy of this order be

placed in each file.

                                   (RAMESHWAR VYAS),J                                        (SANDEEP MEHTA),J

                                   Sudhir Asopa/-









Powered by TCPDF (www.tcpdf.org)
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter