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

Kanarapu Gopi And Another vs The State Of Telangana
2025 Latest Caselaw 4460 Tel

Citation : 2025 Latest Caselaw 4460 Tel
Judgement Date : 3 April, 2025

Telangana High Court

Kanarapu Gopi And Another vs The State Of Telangana on 3 April, 2025

      THE HONOURABLE SRI JUSTICE K.SURENDER
                       AND
     THE HONOURABLE SRI JUSTICE E.V.VENUGOPAL

CRIMINAL APPEAL Nos.2901, 3032, 3034 of 2018 and 453 of 2019

COMMON JUDGMENT:

(Per Hon'ble Sri Justice K.Surender)

These Criminal Appeals are filed by the

appellants/accused Nos.1 to 5, aggrieved by the judgment

dated 12.10.2018, in S.C.No.42 of 2016, on the file of the

Special Judge for Trial of Cases under SCs/STs (PoA) Act - cum

- V Additional District and Sessions Judge, Adilabad ('trial

Court'), whereby the appellants/accused Nos.1 to 5 were

convicted for the offences punishable under Sections 147, 148,

365, 302, 201, and 120-B read with Section 149 of the Indian

Penal Code (for short 'IPC').

2. Heard learned counsel for the appellants/accused Nos.1

to 5 and Sri Arun Kumar Dodla, learned Additional Public

Prosecutor for respondent-State. Perused the record.

3. Since the appellants in all the appeals are questioning the

conviction imposed by the trial Court in S.C.No.42 of 2016, all

the appeals are disposed of by way of this common judgment.

4. Sri R.Gopal (hereinafter referred to as 'the deceased') and

accused No.1 were colleagues in the Office of Deputy

Commissioner Prohibition and Excise, Adilabad District.

Accused No.1 worked as a steno in the said office and

according to the prosecution case, he sold certain material

which was in the office and also threatened his colleagues. The

deceased joined the Deputy Commissioner's Office as a Senior

Assistant. He filed a representation before the Deputy

Commissioner for the cancellation of the deputation of the

accused No.1 on the ground of the alleged act of accused No.1

in selling away certain material, which was in the office. On the

request made by the deceased, the Deputy Commissioner

cancelled the deputation and instructed accused No.1 to hand

over the charge to the deceased. Further, on the basis of the

information provided by the deceased, the charge memos were

also issued to accused No.1 by the Deputy Commissioner.

Since the deceased was the reason for the cancellation of

deputation of accused No.1 and was also responsible for

accused No.1 being issued with charge memo, accused No.1

held a grudge against the deceased and wanted to take the life

of the deceased.

5. Further, according to the prosecution case, accused No.1

hatched a plan to kill the deceased with the help of accused

No.6 (died during the trial). However, accused No.6's attempts

were futile. Thereafter, accused Nos.1 to 5 met on 28.01.2014

and all of them went to Adilabad in a car. They gathered

information about the movements of the deceased and with the

help of accused No.6, who kept track of the deceased, accused

Nos.1 to 5 kidnapped the deceased on the road near

Shivalayam Temple, Ramnagar. He was beaten, pushed into the

car, and taken away. In the car, accused Nos.1 and 2

strangulated the deceased with a nylon rope and took him to

Metpalli Village. Later they went to a graveyard and found a

burning pyre. The burning pyre belonged to the wife of PW.26.

The dead body of the deceased was then placed on the pyre,

resulting in the body being burnt.

6. PW.1, who is the Assistant Commissioner of Prohibition

and Excise, Adilabad Division, filed a complaint, which is

marked as Ex.P1, with the police at about 10.00 P.M. on

29.01.2014. In his complaint, PW.1 alleged that the deceased

attended the office and after completion of work, he left for

home. However, he was informed by some of his staff members

that the deceased was kidnapped in a car near Shivalayam

Temple at Ramnagar. In the complaint, PW.1 suspected that

accused No.1 was the person behind the kidnapping.

7. The Investigating Officer (PW.29) received the complaint

and registered the FIR. He went near the Shivalayam at

Ramnagar, and conducted the scene of offence panchanama

and a rough sketch was also prepared. The call details of the

accused persons were also obtained by the Investigating

Officer. According to PW.29/Investigating Officer, accused No.1

surrendered himself before him in the Police Station on

13.02.2014 at 02.00 P.M. PW.19, who is a friend of the

deceased, also accompanied accused No.1 when he came to the

police Station to surrender.

8. After his surrender, the accused No.1 was interrogated in

the presence of PWs.23 and 24 and his confession was

recorded. Pursuant to his confession, accused No.1 took the

Police Officials and the independent witnesses to the burial

ground and showed the place where the body of the deceased

was burnt. Further, pursuant to his confession, the bone pieces

and some other material were also collected. The scene was

photographed and also videographed.

9. After the seizures of the bones and other material objects

of the deceased from the place, the car in which the deceased

was kidnapped and killed was also identified at the instance of

accused No.1. MO.7 is the said car. On the basis of the

confession of the accused No.1, accused No.6 was

apprehended. Accused Nos.4 and 5 surrendered before the

Police Station on 04.03.2014. Accused No.2 surrendered before

the concerned Magistrate on 24.04.2014. Accused No.3

surrendered before the Police Station on 02.05.2014. The bones

recovered from the pyre were sent to the FSL for the purpose of

DNA examination after taking the samples from the mother and

the daughter of the deceased. After the arrest of accused Nos.2

to 5, the investigation was concluded, and the charge sheet was

laid against all the accused for the offences punishable under

Sections 147, 148, 302, 201, 365, and 120B read with Section

149 of IPC.

10. The learned Sessions Judge examined the witnesses on

behalf of the prosecution, who are PWs.1 to 30, and Exs.P.1 to

P.46 were marked. MOs.1 to 12 were also brought on record,

among which MOs.5 and 6 are the burnt bone pieces. The

learned Sessions Judge found the appellants guilty, mainly

relying upon the evidence of PW.19 and other corroborating

evidence.

11. Learned counsel for the appellant/accused No.1 argued

that most of the witnesses have turned hostile to the

prosecution case. PW.1, the witness to the confession and

seizure, has turned hostile. The witness to the scene of offence

panchanama, where the alleged abduction took place, has also

turned hostile. The police failed to collect any CCTV footage,

and the weapon with which the deceased was killed was also

not identified. Although bones were collected from the

graveyard, there is no expert evidence to suggest the homicidal

death of the deceased. The call recordings collected during the

course of investigation also do not disclose any kind of

complicity of any of the accused.

12. The learned counsel further argued that the entire case

rests on the evidence of PW.19, who, according to the

prosecution, is a colleague of the deceased, and the

appellant/accused No.1. Further the appellant/accused No.1

went to the house of PW.19 and narrated the incident of how

the deceased was abducted and killed. The said extra-judicial

confession, without any corroboration, cannot be relied upon.

13. The learned counsel for the appellants relied upon the

judgment of this Court in the case of Janapally Anjilaiah v.

The State of Andhra Pradesh 1, wherein it was held as

follows:

"9. The Hon'ble Supreme Court in the case of Suresh v. State of Haryana4 has dealt with the extra-judicial confession. Paragraph 50 of the aforesaid Judgment reads as under:-

"50. Now we need to concentrate on the relevance of the alleged confessions of the co-accused made before Zile Singh (PW16). In Periaswami Moopan, In re [Periaswami Moopan, In re, 1930 SCC OnLine Mad 86 : AIR 1931 Mad 177] , Reilly, J. observed:

(SCC OnLine Mad) "... where there is evidence against the co- accused sufficient, if believed, to support his conviction, then the kind of confession described in Section 30 may be thrown into the scale as an additional reason for believing that evidence."

Therefore, the aforesaid extra-judicial confession against the co-accused needs to be taken into consideration if at all it is one, only if other independent evidence on record have established the basic premise of the prosecution. The confession of the co- accused cannot be solely utilised to convict a person, when the surrounding circumstances are improbable and create suspicion (refer to Haricharan Kurmi v. State of Bihar [Haricharan Kurmi v. State of Bihar, AIR 1964 SC 1184 :

(1964) 2 Cri LJ 344] ). As the confession of a co-accused is

2022 (3) ALT (Crl.) 113 (A.P.)

weak piece of evidence, we need to consider whether other circumstances prove the prosecution case."

The Hon'ble Supreme Court in the aforesaid Judgment has held that extra-judicial confession cannot be the sole basis of conviction and cannot be relied on when surrounding circumstances are improbable and create suspicion. The weak piece of evidence is the extra-judicial confession which was recorded in the presence of the police and the chain of (2018) 18 SCC 654 evidence is certainly not at all complete and therefore, the conviction of the accused deserves to be set aside."

14. Learned counsel for the appellants also relied upon the

judgment of the Hon'ble Supreme Court in the case of Gopal

Sah v. State of Bihar 2, which reads as follows:

"6. The learned counsel for the appellant has raised several arguments during the course of the hearing. It has been pointed out that there was absolutely no evidence to connect Gopal Sah with the crime, as the recovery of the sickle made in September 1982 i.e. about three months after the incident was too remote a factor. It has also been pleaded that the evidence of last seen pertained only to Bhushan Sah and Dasrath Sah accused, as the third person with them near the wooden bridge had not been identified as being Gopal Sah by any of the witnesses. It has further been pleaded that the extra judicial confession allegedly made by Dasrath Sah could not be used as evidence against the other accused and that in any case this evidence too was unbelievable."

15. Learned counsel for the appellants also placed reliance

upon the judgment of the Hon'ble Supreme Court in the case of

Moorthy vs. State of Tamil Nadu 3, which reads as follows:

2008 (17) SCC 128

2023 SCC Online SC 1027

"6. Firstly, we will deal with the prosecution case about the extrajudicial confession. As regards extrajudicial confession, the law has been laid down by this Court in the case of Pawan Kumar Chourasia v. State of Bihar3. In paragraph 5 it is held thus :

"5. As far as extrajudicial confession is concerned, the law is well settled. Generally, it is a weak piece of evidence. However, a conviction can be sustained on the basis of extra judicial confession provided that the confession is proved to be voluntary and truthful. It should be free of any inducement. The evidentiary value of such confession also depends on the 1 (2011) 11 SCC 111 2 (2013) 12 SCC 383 3 2023 SCC OnLine SC 259 person to whom it is made. Going by the natural course of human conduct, normally, a person would confide about a crime committed by him only with such a person in whom he has implicit faith. Normally, a person would not make a confession to someone who is totally a stranger to him.

Moreover, the Court has to be satisfied with the reliability of the confession keeping in view the circumstances in which it is made. As a matter of rule, corroboration is not required. However, if an extrajudicial confession is corroborated by other evidence on record, it acquires more credibility." (emphasis added)

7. We have perused the evidence of PW1 Ganesan who was posted as the Village Administrative Officer at the time of the commission of the offence. He was not permanently posted in Village Seekkarajapuram as he stated that at the time of recording of evidence, he was transferred as Village Administrative Officer to Ranipet. PW1 admitted in the cross examination that he did not know the appellant before he came to him and allegedly made the extrajudicial confession. The incident is of 29 th May 2006 but the alleged extrajudicial confession was made on 10th August 2006. It is impossible to understand why would the appellant meet the Village Administrative Officer, who was a total stranger to him, more than two months after the incident for making a confession. PW1 and the appellant were not known to each other till 10 th of August 2006. Normally an accused will confide only with a person in whom he has implicit faith. He would not go to a stranger to make a confession of guilt. The fact that the alleged confession was made by him more than two months after the incident makes it more suspicious."

16. Further, the learned counsel also relied upon the

judgment of the Hon'ble Supreme Court in the case of

Sahadevan v. State of Tamil Nadu 4, wherein it was held as

follows:

"The Principles

22. Upon a proper analysis of the above-referred judgments of this Court, it will be appropriate to state the principles which would make an extra- judicial confession an admissible piece of evidence capable of forming the basis of conviction of an accused. These precepts would guide the judicial mind while dealing with the veracity of cases where the prosecution heavily relies upon an extra-judicial confession alleged to have been made by the accused.

i) The extra-judicial confession is a weak evidence by itself. It has to be examined by the court with greater care and caution.

ii) It should be made voluntarily and should be truthful.

iii) It should inspire confidence.

iv) An extra-judicial confession attains greater credibility and evidentiary value, if it is supported by a chain of cogent circumstances and is further corroborated by other prosecution evidence.

v) For an extra-judicial confession to be the basis of conviction, it should not suffer from any material discrepancies and inherent improbabilities.

vi) Such statement essentially has to be proved like any other fact and in accordance with law."

2012 (6) SCC 403

17. Learned counsel further relied upon the judgment of the

Hon'ble Supreme Court in the case of Chandrapal v. State of

Chhattisgarh 5, which reads as follows:

"11. At this juncture, it may be noted that as per Section 30 of the Evidence Act, when more persons than one are being tried jointly for the same offence, and a confession made by one of such persons affecting himself and some other of such persons is proved, the court may take into consideration such confession as against such other person as well as against the person who makes such confession. However, this court has consistently held that an extra judicial confession is a weak kind of evidence and unless it inspires confidence or is fully corroborated by some other evidence of clinching nature, ordinarily conviction for the offence of murder should not be made only on the evidence of extra judicial confession. As held in case of State of M.P. Through CBI & Ors. Vs. Paltan Mallah & Ors.3, the extra judicial confession made by the co- accused could be admitted in evidence only as a corroborative piece of evidence. In absence of any substantive evidence against the accused, the extra judicial confession allegedly made by the co- accused loses its 3 (2005) 3 SCC 169 significance and there cannot be any conviction based on such extra judicial confession of the co-accused.

12. In Sahadevan & Anr. Vs. State of Tamil Nadu 4, it was observed in para 14 as under:

"14. It is a settled principle of criminal jurisprudence that extra-judicial confession is a weak piece of evidence. Wherever the court, upon due appreciation of the entire prosecution evidence, intends to base a conviction on an extra-judicial confession, it must ensure that the same inspires confidence and is corroborated by other prosecution evidence. If, however, the extra-judicial confession suffers from material discrepancies or inherent improbabilities and does not appear to be cogent as per the prosecution version, it may be difficult for the court to base a conviction on such a confession. In such circumstances, the court would be fully justified in ruling such evidence out of consideration."

2022 SCC Online 705

13. The said ratio was also reiterated and followed by this court in cases of Jagroop Singh Vs. State of Punjab 5, S.K. Yusuf Vs. State of West Bengal6 and Pancho Vs. State of Haryana7, wherein it has been specifically laid down that the extra judicial confession is a weak evidence by itself and it has to be examined by the court with greater care and caution. It should be truthful and should inspire confidence. An extra judicial confession attains greater credibility and evidentiary value if it is supported by chain of cogent circumstances and is further corroborated by other prosecution evidence. In the instant case it is true that the co- accused Videshi had allegedly made self-inculpatory extra judicial 4 (2012) 6 SCC 403 5 (2012) 11 SCC 768 6 (2011) 11 SCC 754 7 (2011) 10 SCC 165 confession before the PW-4 Bhola Singh, and had made extra judicial confession before the other witnesses i.e., PW-5 Chandrashekhar, PW-6 Baran Singh Thakur and PW-7 Dukaluram stating, inter alia, that the other three accused i.e., Bhagirathi, Chandrapal and Mangal Singh had committed the murder and he (i.e. Videshi) was asked to assist them in disposing the dead bodies and concealing the evidence. However, the High Court, considering the inconsistency between the said two extra judicial confession made by the co- accused Videshi, did not find it safe to convict the other accused i.e., Bhagirathi, Mangal Singh and Videshi himself, and the High Court surprisingly considered the said extra judicial confession made by Videshi as an incriminating circumstance against the appellant Chandrapal for convicting him for the offences charged against him. In our opinion if such weak piece of evidence of the co-accused Videshi was not duly proved or found trustworthy for holding the other co-accused guilty of committing murder of the deceased Brinda and Kanhaiya, the High Court could not have used the said evidence against the present appellant for the purpose of holding him guilty for the alleged offence."

18. The learned Additional Public Prosecutor would submit

that the complicity of the accused is based on circumstantial

evidence. Accused No.1 had gone to PW.19 and informed him

about his involvement and that of accused No.2. Thereafter,

during the course of the investigation, the Police came to know

about the involvement of the other accused also and

accordingly, all of them were charge sheeted. The finding of the

learned Sessions Judge is based on the circumstantial evidence

and all the circumstances proved that it was the appellants

who had abducted/kidnapped the deceased and caused his

death.

19. PWs.1 and 4 to 8, who are the Excise Officials and spoke

about the disputes between the deceased and the

appellant/accused No.1 during investigation, have turned

hostile to the prosecution case. PWs.2, 3, 15, and 22, who are

the witnesses to the alleged kidnapping of the deceased, have

also turned hostile to the prosecution case. The person, who

was present at the burial ground at Metpally village, also did

not support the case of the prosecution. PW.26, who is the

husband of the person who died on 29.01.2014, stated that he

lit the fire on the body of his wife and, after the cremation, he

left the graveyard. PWs.20 and 21, who were the panch

witnesses of the scene of offence, have also turned hostile to

the prosecution case. PWs.23 and 24, who were the witnesses

to the seizure panchanama, also turned hostile.

20. PW.28 is the Doctor who examined the burnt skeleton,

and according to him, the bones were of human, and

thereafter, he sent them for DNA examination. Ex.P.45 is the

DNA profiling report. According to Ex.P.45, the bones that were

found at the instance of accused No.1 were those of the

deceased. According to Ex.P.45, the samples of the daughter

and the mother of the deceased were taken for the purpose of

DNA profiling.

21. The evidence of PW.19 has to be looked into to determine

whether it merits acceptance. PW.19 is the colleague of the

appellant/accused No.1 and the deceased. According to PW.19,

accused No.1 came to him and gave specific details about how

the deceased was abducted with the help of his friend, accused

No.2, and how the deceased was murdered.

22. The manner in which the deceased was taken in a car,

subjected to assault resulting in his death, and thereafter his

body being taken to the burial ground and thrown into the

burning pyre of the wife of PW.26 has been narrated. Later,

PW.19 took accused No.1 and handed him over to the police.

23. The incident happened on 29.01.2014, and 14 days

thereafter, the appellant/accused No.1 met PW.19 and narrated

the entire incident with minute details. Accused No.1 was the

suspect even according to Ex.P1 complaint. Even according to

the prosecution case, he was absconding till the date of his

surrender before the police on 13.02.2014.

24. As seen from the evidence of the Investigating

Officer/PW.29, after the surrender of accused No.1, he took

accused No.1 to the burial ground, where accused No.1 pointed

out the burnt pyre and the spot where the deceased was

thrown after the murder was committed. The bones that were

collected from the burial ground were subjected to DNA

examination and were identified as those of the deceased.

25. Under Section 27 of the Indian Evidence Act, 1872 on

information given by accused No.1, the Investigating Officer

discovered the bones of the deceased. Accused No.1 had

exclusive knowledge about the burnt bones of the deceased. It

is not the case of the prosecution that prior to the confession of

accused No.1, the Investigating Officer had identified that the

deceased had died or that he was burnt. Only at the instance of

accused No.1, the Investigating Officer came to know about the

death of the deceased and the body being burnt.

26. The confession made by accused No.1, in respect of other

accused's involvement cannot be treated as evidence, in the

absence of any independent corroborating evidence. However,

to the extent of the recovery of the bones at the instance of

accused No.1, can be treated as a strong circumstance against

him.

27. Several judgments were relied upon by the counsel to

buttress their argument about the solitary testimony of PW.19

to whom the extra-judicial confession was made and his

evidence cannot be relied upon to form the basis to convict.

28. In the present case, the extra-judicial confession made by

accused No.1 to the extent of the death of the deceased and the

body being burnt is corroborated. The bones of the deceased

were found at the instance of accused No.1. Until the pyre was

pointed out by accused No.1, there was no clue about the

whereabouts of the deceased and his fate. To the extent of the

death of the deceased and the subsequent recovery of the

bones are circumstances that can be read against accused

No.1.

29. The other accused were found to be complicit along with

accused No.1 only on the basis of confession of accused No.1 to

the police and the extra-judicial confession made to PW.19.

Neither the confession of A1 to police nor to PW.19 about the

involvement of accused Nos.2 to 5 can be taken into

consideration as there is no independent corroboration.

30. The police had already discovered the fact that the

deceased died and that he was burnt at the instance of accused

No.1. Thereafter, the other accused were arrested. The

recoveries effected or the confession of other accused is of no

consequence in the present case. There is no reliable

circumstance adduced by the prosecution against accused

Nos.2 to 5.

31. In the present facts, the prosecution has failed to prove

the involvement of accused Nos.2 to 5. However, for the reasons

discussed, the involvement of accused No.1 can be believed,

and accordingly, the appeal preferred by accused No.1 is

dismissed, while the appeals preferred by accused Nos.2 to 5

are allowed.

32. Accordingly, the Criminal Appeal No.3032 of 2018 is

dismissed, while Criminal Appeal Nos.2901, 3034 of 2018, and

453 of 2019 are allowed by setting aside the judgment dated

12.10.2018 in S.C.No.42 of 2016, on the file of the Special

Judge for Trial of Cases under SCs/STs (PoA) Act - cum - V

Additional District and Sessions Judge, Adilabad, as against

the appellants/accused Nos.2 to 5. The appellants/accused

Nos.2 to 5 are acquitted for the said offences and they shall be

set at liberty, if they are not required in any other cases. The

fine amount paid, if any, shall be returned.

Miscellaneous Petitions pending, if any, shall stand

closed.

____________________ K.SURENDER, J

_____________________ E.V.VENUGOPAL, J Date: 03.04.2025 PNS

THE HONOURABLE SRI JUSTICE K.SURENDER AND THE HONOURABLE SRI JUSTICE E.V.VENUGOPAL

CRIMINAL APPEAL Nos.2901, 3032, 3034 of 2018 and 453 of 2019

(Per Hon'ble Sri Justice K.Surender)

Dated 03.04.2025 PNS

 
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