Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Esakkimuthu Vs. State represented by the Inspector of Police
2025 Latest Caselaw 708 SC

Citation : 2025 Latest Caselaw 708 SC
Judgement Date : 22 Jul 2025
Case No : Crl.A. No.-003099-003099 - 2025

    
   SC Pdf Link

Esakkimuthu Vs. State represented by the Inspector of Police

[Criminal Appeal No._________ of 2025 arising out of SLP (Crl) No. 1693 of 2025]

Pitchu Mani @ Pitchai Mani Vs. State Represented by the Inspector of Police

[Criminal Appeal No._________ of 2025 arising out of SLP (Crl) No. 3816 of 2025]

Vikram Nath, J.

1. Leave granted.

2. The instant appeals have been preferred by the accused-appellants against the judgment dated 10.09.2024 passed by the Madras High Court in Crl. A (MD) No. 218 of 2020 wherein the High Court dismissed the criminal appeal(s) preferred by the appellants and confirmed the conviction and sentence imposed by the Trial Court in a matter involving Sections 302 and 34 of the Indian Penal Code, 18601.

3. The brief facts forming the basis of the current appeals are as elucidated below. The case at hand involves two accused persons - Pitchu Mani @ Pitchai Mani [Accused No. 1/A1] and Esakkimuthu [Accused No. 2/A2]. As per the prosecution story, PW-1, Moses Livingston, son of the deceased, Edison Suvisedha Muthu2 was a resident of South Omanallur village in Tirunelveli district and is the de-facto complainant in the matter. Both the accused persons are also the residents of the same village.

The deceased used to know one Balasubramnian, father of A1, and in July, 2011, the deceased was informed to the jurisdictional police by the said Balasubramanian. This had allegedly given rise to a feud between the two parties and led the deceased to attack Balasubramanian, who sustained injuries on his left hand due to the said attack. This ongoing enmity has precisely been ascribed to be the motive by the prosecution behind the murder of the deceased by the appellants, A1 being the son of Balasubramanian and A2 being a relative of A1.

4. It is further stated by the family members of the deceased himself, who deposed as PW-1 (son of the deceased) and PW- 2 Santhi (wife of the deceased) that the deceased was a habitual drunkard and had several cases registered against him. In fact, the deceased was detained under the Tamil Nadu Goondas Act, 19823 and was released from prison merely two months prior to the incident at hand.

5. It is the case of the prosecution that on the day of the incident, i.e. on 14.04.2013 at around 12 noon, A2 went over to the residence of the deceased and asked him to accompany him to a TASMAC shop for consuming alcohol. The deceased and A2 left for the said purpose on A2's motorcycle. PW-1 and PW-2 were at home and knew about the deceased's departure with A2. However, it is alleged that they grew suspicious of A2's conduct and decided to reach the said TASMAC shop in order to bring back the deceased. It is essential to note that, thereafter, PW-1 and PW-2 claim to have left their residence on a bicycle, reach the said shop and, from the south-entrance of the shop, saw the deceased person sitting and drinking with A2.

At that point in time, A2 is said to have administered a threat to the deceased, gave a signal towards the north entrance of the shop/bar calling out A1 and asking him to finish off the deceased, whereupon A1 appeared and started attacking the deceased indiscriminately with a weapon, by way of retaliation to the injuries caused to Balasubramaniam by the deceased, in the past. The said occurrence is described to take place at 12.30 p.m., having allegedly been witnessed by PW-1 and PW-2. The two accused persons escaped from the crime spot and the deceased succumbed to the multiple injuries at the spot itself.

6. The prosecution, thereby, charged A1 for the offence under Section 302 IPC and A2 for the offence under Section 302 r/w 34 of the IPC. The charge under Section 120B of IPC was also framed against the two accused persons. Charges read out which were denied by the appellants and they claimed trial.

7. During the course of trial, in order to prove its case and establish the guilt of the accused persons, the prosecution examined PW-1 to PW-22, marked Ex-P1 to Ex-P24, and also produced material objects, MO-1 to MO-8. The accused persons did not examine any witness or produce any document in defence.

8. The Trial Court, vide judgment dated 04.03.2020, convicted A1 for offence under Section 302 of IPC and sentenced him to undergo life imprisonment and to pay a fine of Rs. 5,000/-, in default of which to undergo two years' simple imprisonment. Similarly, A2 was convicted for the offence under Section 302 r/w 34 of IPC and sentenced to undergo life imprisonment and to pay a fine of Rs. 5,000/-, in default of which to undergo two years' simple imprisonment. The accused persons were held not guilty of charges under Section 120B of the IPC as the same remained unproven.

9. The basis of the conviction by the Trial Court was the eyewitness accounts of PW-1 and PW-2, which were considered to be natural, consistent, credible and unblemished, even though the other witnesses had turned hostile. The criminal complaint was considered to be proved owing to the "I know" signature of PW-3 Backiyaraj. It was also held that the motive for the crime has been sufficiently established by the prosecution.

Further, it was held that even though there are some contradictions between the evidence of village administrative officers and the investigative officers about obtaining the confession statements from the accused, the said contradictions were considered to have no effect on the prosecution case. The motorcycle of A2, on which A2 and the deceased had travelled to the liquor shop, and an "aruval", the alleged weapon of offence, were recovered at the instance of accused persons, based on their respective confessional statement.

10. Both the accused persons preferred an appeal before the High Court challenging their conviction as well as sentence.

11. The High Court, vide the impugned order, dismissed the appeals, upheld the judgment of the Trial Court and affirmed the appellants' conviction and sentence.

12. The High Court, while ruling out any due importance to minor discrepancies in the depositions of PW-1 and PW-2, held that there are no material lapses in the evidence of PW-1 and PW- 2. Therefore, it was concluded that involvement of A1 and A2 in the murder of the deceased person has been established beyond reasonable doubt.

13. Aggrieved by the impugned order, the appellants are before us.

14. We have heard Mr. S. Nagamuthu, learned senior counsel appearing for the appellants and Mr. V. Krishnamurthy, learned senior counsel appearing for the respondent-state. We have also thoroughly perused the material on record.

15. The counsel for the appellants has primarily submitted that it is highly improbable that the distance of 16 kilometers between the house of the deceased and the liquor shop was covered by PW-1 and PW-2 on a bicycle within 30 minutes. Further, it has been contended that the conduct of PW-1 and PW-2 also does not inspire confidence since there was no occasion for them to have followed the deceased, provided that they had themselves stated A2 to be a good friend of the deceased.

16. Additionally, there were further unnatural behaviors pointed out on the part of the key witnesses, especially the fact that they both travelled back the entire distance to their home after the incident and chose not to give any information about the crime to a police station which fell on their way back. Therefore, it was submitted that the presence of PW-1 and PW- 2 is highly doubtful, and their eye-witness accounts should be discarded in light of such improbability.

17. It has also been submitted that the evidence of the interested witnesses should be subjected to careful scrutiny and accepted with caution, and hence, PW-1 and PW-2's statements should not be relied on unless duly corroborated by other witnesses. Reliance has been placed on the case of Hari Obula Reddy and others v. State of Andhra Pradesh4 for the above argument.

18. On the other hand, it has been submitted by the counsel for the respondent that the prosecution has successfully established a clear motive for A1 to commit the murder in light of the ongoing enmity between the two parties and their families. Further, it has been argued that the direct and consistent testimony of the eye-witnesses, PW-1 and PW-2, who are the son and wife of the deceased respectively, have been held to be credible by the Trial Court as well as the High Court, and should not be discarded solely on the ground of their relationship or the factum of them being interested witnesses.

19. It has also been contended that the medical evidence, particularly the post-mortem report, strongly corroborates the ocular testimony regarding the fact that the deceased was actually taken to the TASMAC shop in order to consume liquor, as stated by PW-1 and PW-2, and the nature of injuries as described by these witnesses in their testimonies.

20. Therefore, it was submitted that the cumulative evidence, consisting of motive, consistent eyewitness accounts corroborated by medical findings, recovery of the weapon and the established sequence of events, paint a clear picture of the complicity of both A1 and A2 in the commission of the offence. A2's role in luring the deceased to the location and signaling A1 is established, while A1's role as the principal assailant is evident from the testimony and the nature of injuries.

21. Having noted that the verdict of conviction by the Trial Court as well as the High Court is heavily based on their reliance on the statements of PW-1 and PW-2, and the fact that most of the other independent witnesses have been declared hostile by the prosecution, we have given keen consideration to the depositions of the key prosecution witnesses, i.e. PW-1 and PW-2.

22. It is of first and foremost importance to note that it is a wellsettled principle that when the witnesses are related/interested, their testimonies have to be scrutinized with greater care and circumspection.5 In the case of Gangadhar Behera v. State of Orissa,6 this Court held that the testimony of such related witnesses should be analysed with caution for its credibility.

23. In the instant case, the two key witnesses are the son and wife of the deceased, who are very well-interested witnesses in the case. Therefore, their testimonies shall have to be treated with great caution, required to be met with a stricter standard of proof and deserve to be scrutinized in order to rule out any embellishment.

24. Thereafter, we must note that there is admittedly a distance of about 16 kilometers between their house in Omanallur village and the liquor shop in Ponnakudi. The same has been stated by PW-1 himself.

25. The Trial Court has brushed aside the particular argument of the appellant(s), about the unlikelihood of two main witnesses having covered this distance in half an hour by bicycle, pointing out that on the date of the incident, PW-l was a young boy of 17 years and that both PW-1 and PW-2 were anxious about the safety of the deceased, who was their father/husband. It was held that, therefore, there was every possibility of them reaching the TASMAC shop within the said time period.

26. In the like manner, the High Court agreed with the view taken by the Trial Court and observed that PW-l, a young boy aged 17 years, and in an agitated state of mind to protect his father, could have cycled at quite a speed to reach Ponnankudi TASMAC shop in the given time. Further, the High Court went ahead to presume that since the actual route and pathway and course of pathway had not been given, it is probable that PW- 1 could have taken an alternate route which may have been less than 16 kilometers.

27. Firstly, it seems absurd to presume that the distance was less than almost 16 kilometers when PW-1 has himself deposed and agreed about the said distance range. Further, in our considered opinion, the appellants have rightly raised the contention regarding the improbability of PW-1 and PW-2 covering a distance of 16 kilometers in a matter of barely thirty minutes on a single bicycle. Even after affording due consideration to factors like an anxious state of mind, it seems highly unlikely that a boy of 17 years of age would be able to cover such a long distance, that too with his middle-aged mother as a pillion rider.

It is the prosecution's own account that the deceased had left the house with A2 at around 12 noon on a motorcycle, and that the incident took place at around 12.30 p.m. This leaves PW-1 and PW-2 with a bare period of thirty minutes to reach the place of occurrence, encounter the deceased over there and subsequently witness the horrific incident. It seems exceedingly improbable and raises huge doubts about the presence of PW-1 and PW-2 at the crime spot. Once their presence at the scene becomes immensely doubtful, it renders the entire prosecution story highly unbelievable and lacks any substantial evidence about the appellants' involvement in the crime.

28. As per their own testimony, PW-1 and PW-2 while being at the spot and actively witnessing the entire crime, do not make any attempt to save the deceased person while he was allegedly being indiscriminately attacked by the accused persons. Even if this behavior, which was certainly unnatural on their part, is not weighed adversely against the factum of their presence, considering that different people react differently in moments of danger, and that PW-2 was naturally worried about the safety of her young son amidst the occurrence and, thereby, thought it best not to interfere.

Yet, we are unable to circumscribe to the account of events which led to PW1 and PW2's presence at the place of occurrence, i.e. having peddled on a bicycle for 16 kilometers within less than thirty minutes. This brings forth an inherent improbability in the prosecution story which goes to the root of the case altogether and cannot be overlooked.

29. Additionally, it also remains highly questionable as to why, after the incident, the two eye-witnesses travelled back the entire distance of 16 kilometers to their house first and went to the police station only subsequently thereafter, despite there being a police station en route from the liquor shop to their home. No satisfactory answer to such glaring loopholes in the prosecution story has been provided by the star witnesses.

30. Therefore, it becomes clear that even though heavy reliance has been placed by the Courts below on the testimonies of PW- 1 and PW-2 in this case to bring home the guilt of the accused persons, their presence at the place of crime in itself is highly contentious and cannot be said to be proven definitely.

31. This improbability gains even more prominence in light of the fact that no other alleged eyewitness has supported the prosecution's case. These alleged eyewitnesses include PW-4 and PW-5, who were customers in the TASMAC shop and PW- 6, who was the manager, and have been declared hostile by the prosecution. These eyewitnesses, during their depositions, had stated that four or five persons came and attacked the deceased.

The post-mortem report identifies 26 injuries on the body of the deceased, which in the facts and circumstances of the case, are unlikely to be caused by a sole assailant and is more probable to be a result of an attack by a group of individuals. The fact that the deceased was a habitual drunkard and a convicted criminal under the Goondas Act makes it highly probable that the deceased had enmities with multiple people who may have assaulted him and caused his death.

32. The above probable explanations for the crime are being listed to infer that these possibilities cannot be ruled out, and that the case at hand is certainly not the one where it has been proven beyond the shadow of doubt that in all human probability, the act must have been done by the accused only. On the contrary, there remains an impressionable question mark about the presence of the accused persons at the spot of the crime itself.

33. From the above discussion, it cannot be said that the prosecution has discharged its burden of establishing the guilt of the accused persons beyond reasonable doubt. In such circumstances, the accused persons have to be declared innocent and there is no alternative to such a conclusion.

34. Accordingly, the appeals are allowed. The impugned judgment dated 10.09.2024 passed by the Madras High Court, as well as the Trial Court's judgment dated 04.03.2020, are hereby, quashed and set aside. The appellants are acquitted of the charges alleged against them, and are accordingly ordered to be released forthwith unless required in connection with any other case.

35. Pending application(s), if any, shall stand disposed of.

...................J. (Vikram Nath)

...................J. (Sandeep Mehta)

New Delhi

July 22, 2025.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter