/2023 INSC 0090/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NOS.598­600 OF 2013 AJAI ALIAS AJJU  ETC. ETC.          …APPELLANTS VERSUS THE STATE OF UTTAR PRADESH    …RESPONDENT WITH CRIMINAL APPEAL NO.337 OF 2014 AND WITH CRIMINAL APPEAL NOS.745­748 OF 2015 J U D G M E N T VIKRAM NATH, J. Criminal   Appeals   No.598­600   of   2013   have   been preferred   by   accused   Ajai   alias   Ajju,   Braj   Pal   and   Ravi respectively.     Ajai   alias   Ajju   has   since   died,   as   reported 1 by   the   learned   counsel   for   both   the   sides.     Accordingly, Criminal Appeal No.598 of 2013 stands abated. Criminal Appeal   No.337   of   2014   has   been   preferred   by   accused Mukesh.   2. The   above   appeals   assail   the   correctness   of   the judgment and order of the High Court dated 22.02.2012 whereby the conviction recorded by the Trial Court under section   302/149   of   the   Indian   Penal   Code 1   and   other allied offences, both under the IPC as also the Arms Act, 1959   has   been   affirmed.     However,   sentence   awarding death   penalty   by   the   Trial   Court   has   been   commuted   to life   sentence   for   all   the   accused.   Rest   of   the   sentences have been maintained. 3. Criminal   Appeal   Nos.745­748   of   2015   have   been preferred by the State of Uttar Pradesh against the above referred common judgment of the High Court to enhance the   punishment   to   all   the   four   respondents   and   award them death sentence. 1 IPC 2 4. Prosecution story in brief is that Braj Pal Singh (one of the accused) made a complaint to the police station at Muradnagar,   District   Ghaziabad   at   about   4.30   AM   on 25.08.2007 that early  in the morning at around 3.00 AM he   heard   the   shouting   and   shrieking   of   Ms   Rashmi, daughter of his brother Vijay Pal Singh whereupon along with   other   villagers   he   reached   the   house   of   his   brother in   the   neighbourhood   only   to   find   that   his   brother   Vijay Pal Singh, his wife Smt Rajesh were lying on the ground floor   on   their   cots   with   their   necks   cut   by   sharp   edged weapons, and further, when he went on the upper floor, he  saw Nishant, son  of  Vijay  Pal Singh  and  also   Mangal Singh,   son   in   law   of   Vijay   Pal   Singh   also   lying   dead   on their cots with their necks also cut. Smt Pinky, daughter of   Vijay   Pal   Singh   was   also   lying   on   the   ground   floor   in an  injured  condition.  She  was  taken  to  the  hospital and admitted   there   whereas   the   dead­bodies   of   the   four deceased persons were lying on the spot where the crime 3 was   committed.     After   registering   the   case,   the investigation started.   5. The   Investigating   Officer   recorded   the   statements   of the   two   daughters   of   the   deceased   Vijay   Pal   Singh, namely   Ms   Rashmi   and   Smt   Pinky   (PW­1).   According   to Smt Pinky and also Ms Rashmi a very shocking sequence of   events   were   revealed.   According   to   Smt   Pinky,   there was   enmity   of   her   father   with   his   brother   Braj   Pal   and son of other brother Indra Pal; further, there was enmity with   their   neighbour   Mukesh   over   consuming   alcohol. She further stated that she was sleeping with her parents on   the   ground   floor.     Her   sister   Ms   Rashmi,   brother­in­ law  Mangal Singh, brother Nishant were sleeping  on the upper   floors   of   the   house.     At   about   3.00   AM,   she   woke up   due   to   some   noise   only   to   see   that   her   neighbour Mukesh,  son  of  Tungal  Singh,  Braj  Pal  Singh,  Ravi,  Ajai alias   Ajju   were   assaulting   her   parents   with   talwar   and gandasa .   Mukesh assaulted her with a sword. She tried 4 to   save   herself   but   then   she   fell   down   and   lay   quietly. She also narrated that Mukesh was saying ‘Abrar makes sure   that   no   one   is   left   alive.   Kill   all   of   them’   and thereafter he went upstairs.  She continued to lie close to her   mother   in   a   state   of   fright   and   shock.     They   left thinking  that  she was  also  dead.     They  were  also   taking name   of   one   Pramod.   Both   Abrar   and   Pramod   are   from village   Noorpur,   which   is   the   in­law’s   place   of   Mukesh. They used to regularly come to Mukesh and that she had seen   them   earlier.   When   these   assailants   left   after assaulting,   her   sister   Ms   Rashmi   came   down   from upstairs   only   to   see   that   their   parents,   brother   and husband   had   been   murdered.   Both   the   sisters   ran outside   shrieking   and   shouting,   and   after   some   time, Braj   Pal   and   Mukesh   came   along   with   others   and   they asked   what   had   happened.   They   came   inside   and   saw the entire place of occurrence and asked Smt Pinky if she had   recognised   the   assailants.     Out   of   fright   both   Ms 5 Rashmi   and   Smt   Pinky   denied   having   seen   anyone. Thereafter Mukesh called for the vehicle of Ajai alias Ajju and   they   brought   them   to   the   hospital.     They   were   also asking her on the way as to whether she had recognised any   one,   to   which   she   had   denied.     She   also   requested the   Investigating   Officer   that   both   of   them   have   told   the correct   sequence   but   please   keep   to   himself   as   there   is imminent   threat   to   her   life   and   also   to   her   sister’s   life. After   narrating   the   entire   story     Smt   Pinky   (PW­1)   fell unconscious.       Ms   Rashmi,   the   other   daughter   of   the deceased   has   also   given   a   similar   statement   to   the Investigating   Officer,   although   she   was   not   examined during   trial.   After   recording   the   said   statements,   the Investigating   Officer   completed   all   the   formalities,   sent the   dead­bodies   for   post­mortem,   informed   the   superior authorities,   prepared   the   sight   plan,   made   necessary recoveries from the spot.  6 6. Smt   Pinky   (PW­1)   suffered   the   following   injuries   as per the injury report prepared by Dr Rajeev Sharma(PW­ 2)   of   the   Sarvodaya   Hospital,   Ghaziabad   who   had examined her at 5.25 AM on the same day: “ INJURIES (i) Amputated   little   &   ring   finger   at   level   of proximal crease (R) (ii) Cut   lacerated   wound   on   palmar   aspect   of (R) hand 8 cm. x 2 cm. red in colour. 2 cm distal to palmar crease. (iii) Cut   lacerated   wound   on   front   side   of forearm   (R)   6   cm.   x   2   cm.   red   in   colour profusely, bleeding, 5 cm. above wrist joint. (iv) Cut   lacerated   wound   over   face   extending from (Lt.) Angle of mouth 5 cm. x 3 cm. (v) Cut   lacerated   wound   over   neck   5   cm.   x   1 cm. just above upper crease of neck. (vi) Cut   lacerated   wound   at   base   of   index   and middle finger on back side 2 cm. x 1 cm. & 2 cm. x 0.5 cm. respectively. (vii) Cut   lacerated   wound   on   (L)   ear   3   cm.   x   1 cm. red in colour and bleeding.”  7 X­ray   of   the   neck   and   jaws   was   also   conducted   on   the same   day   and   a   report   to   that   effect   was   submitted   by Dr.Rajeshwar Yadav, Radiologist (PW­3).   7. Post­mortem was conducted in the afternoon on the same day by Dr K.N.Tiwari (PW­4) and the following ante­ mortem injuries were reported on the four deceased: “ Smt.Rajesh Antemortem Injuries (Exhibit Ka­3) (1) Incised wound over  neck lower  part anteriorly and   on   Rt.side   8   cm.   x   4   cm.,   bone   deep,   3 cm.   above   supractenal   notch,   soft   tissues   of neck   including   blood   vessels   and   trachea   are cut in the wound. (2) Incised   wound   on   Lt.   side   neck   lower   part   8 cm. below ear 7 cm. x 3 cm. wound in muscle deep, soft tissue and muscle cut.  Post­mortem wound Three   clean   cut   wounds   on   right   hand   dorsum are present.  Sixe 8 cm. x 5 cm., 7 cm. x 4 cm., 3 cm. x 2 cm., 2.3 cm. apart. Vijay Pal Antemortem Injuries (Exhibit Ka­4) (1) Incised   wound   in   upper   part   of   neck   on anterior   and   sides   size   10   cm.   x   3   cm.   bone 8 deep, wound is 8 cm. below ear lobule laryux, hyoid soft tissues and blood  vessels are cut in the wound. Post mortem wound Post  mortem  wounds (1) clean  cut 7 cm  x 3 cm. on   dorsum   of   Rt.   Hand,   (2)   Abrasion   7   cm.   x   3 cm.   on   dorsum   of   Rt.   Hand   and   1   cm.   x   1   cm. clean cut over Lt. angle of mouth noted. Mangal Antemortem Injuries (Exhibit Ka­5) (1) Incised wound 25 cm. x 9 cm. on upper part of neck   and   lower   jaw   on   anterior   and   Rt.   Side, wound   is   reactive   upto   Vertebrae,   Mandible, soft tissues of neck muscles, Larix, hyoid and blood vessels are cut in the wound. (2) Upper   part   of   wound   in   at   level   of   ear   lobule and oblique, oblique Incised wound on Rt.side face,   from   upper   lip   to   ear   11   cm.   x   1   cm. muscle deep. Nishant Antemortem Injuries (Exhibit Ka­6) (1) Incised wound 9 cm. x 2 cm, oblique, Rt. Side neck   reaching   upto   mid   line   6cm.   Below   ear muscle deep. (2) Incised   wound   5   m.m.   Below   injury   no.1   on Rt.   Side   neck   reaching   up   to   midline   size 10cm   x   8   cm.,   muscles,   Larynx,   (thyroid 9 cartilage   and   hyoid)   vessels   are   cut   in   the wound.” 8. After   having   recorded   the   statements   of   the   two daughters of Vijay Pal Singh, namely Smt Pinky and Ms Rashmi,   the   Investigating   Officer   Sub­Inspector   Ram Babu   Saxena   (PW­9)   also   noted   that   mobile   number   of the   deceased   Nishant   bearing   No.9336780542   was   also not traceable. Later on, the Investigating Officer arrested Mukesh   and   Braj   Pal   Singh.     Mukesh   after   his confessional   statement   also   got   recoveries   made   on   his pointing out of blood­stained pant,  Khukri  from his house which   were   taken   into   custody,   sealed   and   memo prepared.     Motor   cycle   belonging   to   Abrar,   co­accused was   also   recovered   and   taken   into   custody.     Braj   Pal Singh   after   giving   his   confessional   statement   also   got   a blood­stained   gandasa   recovered   from   his   house   which was taken into custody, sealed and memo prepared.   On 28.08.2007,   co­accused   Ravi   was   arrested   and   in   his 10 confessional statement, and on his pointing out, a blood­ stained  T­shirt   and  a  mobile   phone  LG  Reliance  bearing No.9336780542 was also recovered from the house of his mother’s sister. The same was taken into custody, sealed and   a   memo   prepared.     Ajai   alias   Ajju   was   arrested   on 4.11.2007   and   upon   recording   his   confessional statement, and on his pointing out, a knife was recovered from   his   village   hidden   near   a   canal,   the   said   knife   was taken   into   custody   and   a   recovery   memo   was   prepared. The recovered articles were sent for forensic examination to the  Vidhi Vigyan Prayogshala ,  Agra.   9. After   completing   the   investigation,   a   charge­sheet was   filed   against   the   four   accused   namely,   Braj   Pal Singh,   Mukesh,   Ravi   and   Ajai   alias   Ajju.   Two   separate cases were registered against Mukesh and Ajai alias Ajju under sections 4/25 of the Arms Act.   In these two FIRs also a charge­sheet was submitted.   All the matters were clubbed together and tried by the Trial Court.   11 10. The   prosecution   examined   13   witnesses.   They   all supported the prosecution story. All the relevant material and documents were proved and exhibited.   11. The   four   accused   gave   their   statements   under section   313   of   the   Criminal   Procedure   Code 2     in   which they   denied   their   involvement   and   alleged   that   they   had been falsely implicated; they also stated that the recovery was   not   at   their   instance;   the   witnesses   were   giving evidence out of enmity; the accused in defence examined two   witnesses.     Dr   Islamuddin,   a   resident   doctor   in Sarvoday   Hospital   was   examined   as   DW­1   to   prove   the medical papers regarding  admission  of Smt Pinky in  the hospital   Exh.   Kha­1   to     Kha­38.   Smt   Berwati,   wife   of Mool   Chand,   mother   of   the   accused   Ajai   alias   Ajju   was examined as DW­2. She stated that her son was arrested along with Mukesh and Braj Pal, thereafter released and again after 20 days he was arrested.      2 CrPC 12 12. The   Trial   Court   vide   judgment   dated   24.09.2009, after   thorough   scrutiny   and   appreciation   of   the   material evidence   on   record,   came   to   the   conclusion   that   the prosecution   had   successfully   brought   home   the   guilt   of the   four   accused   in   committing   the   murder   of   the   four deceased   and   attempt   to   murder   of   Smt   Pinky   (PW­1) who were their close relatives and, accordingly, convicted them under section 302/149 and section 307 of IPC  and other  allied offences  under  IPC and Arms  Act, 1959  and awarded them death sentence and life imprisonment and other lesser sentences for different offences proved.   13. Appeals were preferred before the High Court by the accused   which   were   heard   along   with   death   reference forwarded by the Trial Court.  Before the High Court, the appellants Braj Pal, Ajai alias Ajju and Ravi had engaged separates   counsels   whereas   appellant   Mukesh   was provided   an   amicus   curiae   from   the   legal   aid.   The   High Court,   after   considering   the   respective   arguments   and 13 the   material   on   record,   affirmed   the   conviction   recorded by   the   Trial   Court   of   all   the   offences.     However,   on   the question   of   sentence,   after   discussing   the   law   on   the point   and   taking   into   consideration   the   various   other relevant   factors,   commuted   the   death   sentence   into   life imprisonment. 14. Aggrieved by the same, present appellants are before this Court. 15. We   have   heard   learned   counsel   for   the   parties   at length and also  perused not only the record provided by the   learned   counsel   for   the   parties   but   also   the   Original Record of the Trial Court. 16. On   behalf   of   the   appellants,   the   arguments advanced are briefly recorded as follows: (i) This   is   a   case   of   solitary   eye­witness,   namely, Smt   Pinky   (PW­1),   her   testimony   was   that   of   a witness   related   to   the   deceased   and   also   a witness having enmity with the appellants and, 14 therefore,   would   not   be   a   reliable   witness   and ought not to have been relied upon; (ii) There   is   no   other   evidence   to   corroborate   the testimony of the solitary eye­witness, PW­1; (iii) Smt Pinky (PW­1), at the first instance, does not disclose   the   names   of   the   assailants   to   the villagers and other family members who collected on   her   shouting   and   shrieking   nor   did   she disclose   the   names   of   the   assailants   at   the   time she  was admitted  to   the  hospital,  therefore,  it  is a case of improvement; (iv) There is evidence to show that a dog squad was summoned in the morning, as such it was a case of   unknown   assailants   and   that   the   eye­witness Smt   Pinky   had   actually   not   seen   any   one   and even   if   she   had   seen   any   one,   she   did   not recognise   them.   A   dog   squad   would   not   have been   put   into   action,   in   case   the   names   of   the 15 assailants   were   known;   as   such   this   also suggests improvement; (v) No   explanation   as   to   why   Ms   Rashmi   and Horam,   father   of   the   deceased   Vijay   Pal   Singh, accused   Braj   Pal   and   grandfather   of   Ravi   were not   examined,   even   though   they   were   there   at the place of occurrence; and  (vi) The   statement   of   Smt   Pinky   (PW­1)   was   not recorded before the Magistrate under section 164 CrPC which creates a doubt. (vii) Learned counsel on behalf of the appellant Ravi raised   an   additional   argument   that   Smt   Pinky (PW­1)   did   not   take   his   name   before   the Investigating   Officer   while   giving   her   statement under   section   161   CrPC.     According   to   him,   the name   of   Ravi   has   been   taken   for   the   first­time during   trial   as   an   improvement.   His   client   has been falsely implicated. 16 (viii) Learned   Amicus   appearing   for   appellant Mukesh   has   referred   to   various   discrepancies   in the testimony of the witnesses. 17. On   the   other   hand,   learned   counsel   appearing   for the   respondent   ­State   submitted   that   the   findings recorded by the Trial Court and the High Court are based upon   a   thorough   scrutiny   and   appreciation   of   the evidence   on   record   and   do   not   require   any   interference. It   is   further   submitted   by   the   learned   counsel   for   the State   that   the   appellants   being   close   relatives   and neighbours   of   the   deceased,   in   order   to   gain   property, settled their score of enmity by committing a ghastly act of   brutally   murdering   four   members   of   the   same   family and   also   attempting   to   murder   the   injured   witness   Smt Pinky who had been attacked and assaulted on her neck and   in   the   act   of   protecting   herself   she   lost   a   couple   of fingers of her upper hand. No leniency needs to be shows to   them.     The   High   Court   committed   an   error   in 17 commuting   the   death   sentence   to   life   imprisonment. Accordingly,   the   sentence   of   life   imprisonment   awarded by the High Court be set aside and that of the Trial Court of death sentence be restored. 18. The   submissions   advanced   are   being   dealt   with   in the   same   sequence.     PW­1   is   an   injured   witness.     Her injuries   have   not   been   challenged.     There   is   no   reason why   PW­1   would   make   false   implication   and   allow   the real assailants to go scot­free.  A perusal of her testimony shows that she has fully supported the prosecution story as   narrated   by   her   in   her   statement   under   section   161 CrPC.   Even during cross­examination nothing has been elicited   from   her   which   in   any   way   may   weaken   or demolish her testimony.  She was a fully reliable witness and has stated the things in natural course. 19. The   two   daughters   of   the   deceased   Vijay   Pal   Singh having   seen   the   assailants   murdering   their   family members and also causing injury to one of them i.e. Smt 18 Pinky   (PW­1)   being   close   relative   rightly   and   wisely   did not   speak   out   anything   in   their   presence   and   allowed them to remain in dark that she had actually seen them committing   the   crime.     At   the   first   instance,   when   the Investigating   Officer   went   to   the   hospital   to   record   her statement,   they   immediately   came   out   with   the   true sequence   of   events   as   they   had   happened.     The appellants   cannot   gain   anything   out   of   the   above submission.  20. The  pressing   of  the dog  squad  into  service  was  also fully   justified   as   till   that   time   when   the   dog   squad   was pressed   into   service   in   the   morning   the   names   of   the assailants   had   not   been   disclosed.     The   dog   squad   had been pressed into service as per the FIR since the names of   the   assailants   were   not   known.   It   is   the   case   of   the prosecution itself that the time when the FIR was lodged and at the time when Smt Pinky (PW­1) was admitted to the   hospital,   the   names   of   the   assailants   had   not   been 19 disclosed   deliberately   and   for   justifiable   reasons.   The daughters   of   the   deceased   Vijay   Pal   Singh   needed   to protect   their   lives   otherwise   they   would   also   had   been done to death. 21. Non­examination   of   Ms   Rashmi   and   Horam,   father of Vijay Pal Singh also has no material bearing. It is the discretion of the prosecution to lead as much evidence as is necessary for proving the charge.  It is not the quantity of   the   witnesses   but   the   quality   of   witnesses   which matters.   Smt   Pinky   (PW­1)   was   the   injured   witness having received grievous and life­threatening injuries. We are not impressed by this argument also.  22. Non­examination of the statement under section 164 CrPC also has no relevance or bearing to the findings and conclusions arrived at by the courts below. It was for the Investigating   Officer   to   have   got   the   statement   under section   164   CrPC   recorded.   If   he   did   not   think   it necessary   in   his   wisdom,   it   cannot   have   any   bearing   on 20 the   testimony   of   PW­1   and   the   other   material   evidence led during trial. 23. Insofar   as   the   attempt   of   the   learned   counsel   for Ravi is concerned, regarding his name not being taken in the  statement of Smt Pinky under section  161 CrPC, we are  of the  view that the same  is factually incorrect.  This Court has perused the statement of Smt Pinky and finds that at two places she has taken the name of Ravi, both during the assault and otherwise also. 24. Learned   Amicus  for   the  appellant  Mukesh  has  tried to point out several discrepancies and inconsistencies in the evidence. We need not go into details as the same are minor   and   do   not   have   any   impact   on   the   findings recorded by the courts below. 25. For   all   the   reasons   recorded   above,   we   do   not   find any infirmity in the order of the High Court affirming the conviction   of   the   appellants.     Accordingly,   Criminal Appeal   Nos.598­600   of   2013   and   Criminal   Appeal   No. 21 337   of   2014   are   liable   to   be   dismissed   and   are accordingly   dismissed.     Insofar   as   the   appeals   filed   by the State are concerned for enhancement of sentence, we find   that   the   High   Court   has   given   sound   and   cogent reasons for commuting death sentence into life sentence. Accordingly,   the   Criminal   Appeal   Nos.745­748   of   2015 also stand dismissed. The appellants are in custody and they will serve out their sentence. 26. Pending applications, if any, are disposed of.   ……................................J. [B.R. GAVAI] .………….........................J. [VIKRAM NATH] NEW DELHI FEBRUARY 15, 2023.  22