Citation : 2023 Latest Caselaw 2258 Raj/2
Judgement Date : 21 February, 2023
[2023/RJJP/002622]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Criminal Appeal No. 153/2019
1. Kanhaiya Lal S/o Govind Lal, R/o Malanwasa Ps
Sarolakala Dist. Jhalawar Raj. At Present In Dist. Jail
Jhalawar
2. Hukam Chand S/o Keshrilal, R/o Malanwasa Ps
Sarolakala Dist. Jhalawar Raj. At Present In Dist. Jail
Jhalawar
3. Heera Lal S/o Govind, R/o Malanwasa Ps Sarolakala
Dist. Jhalawar Raj. At Present In Dist. Jail Jhalawar
4. Satyawan S/o Govind, R/o Malanwasa Ps Sarolakala
Dist. Jhalawar Raj. At Present In Dist. Jail Jhalawar
----Appellants
Versus
State Of Rajasthan, Through PP
----Respondent
Connected With
D.B. Criminal Appeal (DB) No. 132/2019
Surajmal S/o Shri Shyoji, R/o Maalanwas Ps Sarolakalan Dist. Jhalawar (At Present Confined In Dist. Jail Jhalawar)
----Appellant
Versus
State Of Rajasthan, Through PP
----Respondent
For Appellant(s) : Mr. Santosh Kumar Jain Dr. Mahesh Sharma with Mr. Manish Kumar Saini and Ms. Harshita Sharma, Mr. Vivek Yadav
For Respondent(s) : Mr. Javed Choudhary, AGA Mr. Anil Khanna, for the complainant
[2023/RJJP/002622] (2 of 9) [CRLAD-153/2019]
HON'BLE MR. JUSTICE PANKAJ BHANDARI HON'BLE MR. JUSTICE ASHUTOSH KUMAR
Order
JUDGMENT RESERVED ON : 19/01/2023 DATE OF PRONOUNCEMENT : 21/02/2023 (PER HON. ASHUTOSH KUMAR, J.)
The present appeals have been preferred against the
common judgment and order dated 28.03.2019 passed by learned
Special Judge, NDPS cases, Jhalawar in Sessions Case
No.14/2017, therefore these appeals are being disposed by this
single judgment.
Learned trial Court vide its judgment has convicted and
sentenced the appellant-Kanhaiya Lal for the offences under
Sectons148 and 302 IPC and other appellants Heera Lal, Hukam
Chand, Surajmal and Satyawan for the offences under Sections
148, 302 read with Section 149 IPC as under:
Under Section 148 IPC:- 3 years R.I. and fine of Rs.5,000/- each, in default of payment of fine further 6 months additional R.I. to each accused-appellant; Appellant-Kanhaiya Lal under Section 302 IPC and appellants Heera Lal, Hukam Chand and Satyawan under Sections 302/149 IPC:- Imprisonment for life and fine of Rs.1,00,000/- each, in default of payment of fine further 2 years additional R.I. to each accused- appellant;
In the present case, complainant-Gyan Bai submitted a
written complaint on 14.10.2011 to S.H.O., Sarolakala, District
Jhalawar, stating therein that on 14.10.2011 at 06.30 a.m., her
husband-Panna Lal was going on motorcycle from his house
[2023/RJJP/002622] (3 of 9) [CRLAD-153/2019]
towards temple in the village; near the temple, Heera Lal,
Surajmal, Satyawan, Kanhaiya Lal and Hukam Chand were sitting
armed with weapons. All the accused persons attacked her
husband-Panna Lal with sharp edged weapons and killed him in
her presence.
On this complaint, an FIR No.174/2011 was registered under
Section 143 and 302 IPC. After investigation, charge-sheet was
submitted before the Court of Judicial Magistrate, Khanpur, District
Jhalawar against the accused Kanhaiya Lal and Hukam Chand for
the offence punishable under section 302 read with section 34
IPC.
The case was committed for trial. During trial, after recording
the evidence of some of the prosecution witnesses, upon
application of prosecution under section 319 CrPC, cognizance
against Heera Lal, Surajmal and Satyawan was also taken for the
offences under section 302 IPC.
Accused-Appellant Kanhaiya Lal was charged with the
offences punishable under section 302 and 148 IPC whereas, all
other accused persons were charged with section 148 and 302
read with section 149 IPC.
On behalf of the prosecution, oral evidence of PW-1 to PW-47
was recorded and a total of 59 documents: Ex. P-1 to Ex. P-59
were exhibited. Thereafter, the accused-Appellants were examined
under Section 313 Cr.P.C. Four witnesses: DW-1 to DW-4 were
examined on behalf of the defense. Defense has also relied on
four documents Ex. D-1 to Ex. D-4.
[2023/RJJP/002622] (4 of 9) [CRLAD-153/2019]
After hearing both the parties, learned trial Court has passed
the judgment convicting and punishing the accused-appellants as
stated hereinabove.
Learned counsels for the appellants contend that prosecution
has completely failed to prove the charges leveled against the
accused-appellant beyond reasonable doubt; they also aver that
learned trial Court has convicted and sentenced the accused-
appellants merely on the basis of surmises and conjunctures; they
also claim that all the independent eye-witnesses produced during
trial on behalf of the prosecution, have turned hostile and have
not supported the prosecution story. Learned counsels for the
appellants argue that PW-13: Gyan Bai, who is the wife of the
deceased, is an interested witness. Learned counsels for the
appellants argue that the statements of the complainant (and sole
eye witness)-Gyan Bai have been full of contradictions. In their
opinion, learned trial Court has erred in believing and relying on
the untrustworthy and contradictory evidence given by sole
interested eye-witness of this case. Learned counsels for the
appellants contend that, in this case, the motorcycle of the
deceased dashed against some buffalo, due to which the deceased
fell down from motorcycle, got injured and unfortunately died.
Contention of the defense is that the above fact has been proved
by almost all the eye witnesses produced on behalf of the
prosecution, but learned trial Court did not consider this fact to be
true. To nullify the prosecution case, the counsel for the appellants
argued that PW-13 Gyan Bai in her evidence has stated that one
of the accused caused an injury on the back of deceased by sharp
[2023/RJJP/002622] (5 of 9) [CRLAD-153/2019]
edged weapon i.e. Kulhari, but in reality no such sharp edged
injury has been found on the back of deceased. They pray that the
whole story of the prosecution is doubtful, therefore, the appeals
be allowed and the appellants be acquitted from the charges for
which they have been convicted.
On the other hand, learned counsel for the respondents
along with learned counsel for the complainant supported the
judgment passed by the trial Court and submitted that there is no
force in the appeal and the same must be dismissed.
The complainant-Gyan Bai in the FIR: exhibit P-20, has
stated that her husband, Panna Lal, was going by motorcycle to
the temple, where the accused persons were already sitting,
armed with sharp edged weapons. She claims that near the
temple, accused persons attacked her husband with sharp edged
weapons and killed him. Contrary to this, in the complaint made
by Gyan Bai, exhibit D-2, which was made to Judicial Magistrate,
Khanpur, she has stated that when her husband left the house on
motorcycle, accused Hukam Chand, armed with Gandasi, followed
the deceased, on seeing this, under apprehension, the
complainant also followed Hukum Chand. In her complaint she
further states that when she reached the temple, she saw that her
husband Panna Lal was surrounded by the accused persons and all
were causing injuries with sharp edged weapons to Panna Lal.
Upon the perusal of the two documents Ex. P-20 and Ex. D-
2, it is quite evident that there are inconsistencies in the two
versions of events which lead to the initiation of the incident. The
[2023/RJJP/002622] (6 of 9) [CRLAD-153/2019]
author of both these documents is the same complainant Gyan
Bai.
In her Court statement, PW-13: Gyan Bai has stated that
accused Hukam Chand inflicted injury on the back of her husband
by Gandasi, but as per the postmortem report exhibit P-41, no
injury with sharp edged weapon has been found on the back of
the deceased.
The incident of this case is said to have taken place near the
temple situated in the village. As per the site plan:exhibit P-15,
the place of occurrence is a densely populated area surrounded by
many houses. The time of occurrence, is about 6.30 a.m., but no
independent witness has supported the prosecution story. It is
noteworthy that in the FIR:exhibit P-20, the complainant herself
has stated that the occurrence was seen by the residents of the
locality.
Apart from PW-13 Gyan Bai, two witnesses PW-18 Urmila Bai
and PW-39 Madi Bai have been produced by the prosecution. PW-
18 Urmila Bai is wife of younger brother of the deceased and PW-
39 Madi Bai is mother of the deceased therefore, these two
witnesses are also interested witnesses being the near relatives of
the deceased. Though PW-18 in her examination-in-chief has
stated that accused persons have killed the deceased but in her
cross-examination she has admitted that she did not witness
anyone committing the offence. Likewise, PW-39: Madi Bai,
mother of the deceased has stated in her examination-in-chief
that when she reached at the place of incident, she saw accused
persons running away from the place of occurrence after the
[2023/RJJP/002622] (7 of 9) [CRLAD-153/2019]
incident. In her cross-examination she has admitted that her
vision and the power of hearing has been impaired for the past ten
to twelve years. She also accepts that she has problems in
walking too. The houses of these two witnesses have also not
been shown in the site plan. Which goes on to show that their
houses are not in the vicinity of the place of occurrence. This
shows that naturally, they could not be eye-witnesses of the
incident and certainly could not reach the place of occurrence soon
after the alleged incident, so as to see the so called accused
persons running away from the place of occurrence.
The prosecution has examined many villagers as eye-
witnesses but none of them has supported the prosecution version
and all of them have turned hostile. Most of the witnesses have
stated that the deceased, Panna Lal was going on motorcycle near
temple, he dashed against a buffalo and fell down on the road, on
which pieces of broken glass were lying, by which the injuries
were caused to the deceased. Therefore, it is clear that the
independent witnesses produced by the prosecution have not
supported the prosecution version.
Factum of enmity has been admitted by the complainant in
this case which has been specifically mentioned in exhibit P-20 as
well as exhibit D-2. In both these documents, the complainant has
specifically mentioned that there is dispute of land between the
accused persons and the deceased. This fact has also been
admitted by the complainant Gyan Bai when she was examined as
PW-13 in this case. It is also an admitted fact that accused
[2023/RJJP/002622] (8 of 9) [CRLAD-153/2019]
persons and the complainant party belong to the same family
having some property dispute.
In the exhibit P-20 (FIR) no eye witness has been named but
in the exhibit D-2 (complaint), the complainant: Gyan Bai has
named: Chittarlal, Mattu harijan, Santra bai and Urmila Bai as eye
witness. Chittarlal, Mattu harijan and Santra bai have not been
made the eye-witness in this case and Urmila Bai is PW-18 who is
wife of brother of the deceased, thus an interested witness.
Admittedly, she has also not seen the incident.
During investigation a blood stained kulhadi is said to have
been recovered from the possession of accused Kanhaiya Lal
through seizure memo Ex.P.-30 the Kulhadi was sent to FSL for
examination, where human blood of inconclusive group was found
on the kulhadi so recovered. In Ex.P.-30 the Kulhadi has been
recovered from an open place which is accessible to anyone,
witnesses of this recovery PW-34 Kailash and PW-41 Dev Karan
who are Police Constables have also admitted in their statements
that the place from where the Kulhadi was recovered is open place
and accessible to any person. Therefore the said recovery is also
of no avail to the prosecution.
From the above discussion, it is clear that both the parties,
who belong to the same family, have enmities due to dispute of
land. Although, the alleged incident occurred at a public place,
surrounded by so many houses, yet, no independent witness has
supported the prosecution story. PW-13: complainant Gyan Bai, is
an interested witness, her testimony has not been corroborated by
any independent evidence. The prosecution story put forth by the
[2023/RJJP/002622] (9 of 9) [CRLAD-153/2019]
complainant (as discussed herein above) is self-contradictory,
which is evident by perusing Ex. P-20 and Ex. D-2. All these
discrepancies make the whole prosecution story doubtful.
Therefore, in the opinion of this Court, the prosecution has
failed to prove the charges levelled against the accused persons
beyond the shadows of reasonable doubt and both these appeals
deserve to be allowed. The judgment and order dated 28.03.2019
is set aside and the appellants are acquitted of the charges leveled
against them. Appellant namely Kanhaiya Lal is in jail, he be set at
liberty forthwith, if not required in any other case. Bail bonds of
the other appellants are cancelled.
The appellants are directed to furnish a personal bond of Rs.
Rs.50,000/- (Rupees Fifty thousand only) and one surety in the
like amount in accordance with section 437A Cr.P.C., before the
trial Court within a period of two weeks from the date of release to
the effect that in the event of filing of Special leave petition
against this judgment or on grant of leave, the appellant on
receipt of notice thereof, shall appear before the Hon'ble Apex
court. The bail bonds will remain effective for a period of 6
months.
(ASHUTOSH KUMAR),J (PANKAJ BHANDARI),J
AARZOO ARORA /19-20
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!