/2023 INSC 0280/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.1029 OF 2023 SITA RAM                 …APPELLANT versus THE STATE OF UTTAR PRADESH       ...RESPONDENT J  U  D  G  M  E  N  T ABHAY S. OKA, J . FACTUAL ASPECTS 1. The   appellant   is   the   original   accused   no.9.     The appellant   and   the   accused   no.10   –   Ram   Bachan,   were convicted   for   the   offence   punishable   under   Section   302 read with Section 34 of the Indian Penal Code, 1860 (for short,  ‘IPC’).   Accused nos.  1 to  8 were  convicted for  the offence   punishable   under   Section   325   read   with   Section 149   of   IPC.     The   appellant   and   the   accused   no.10   were sentenced   to   undergo   life   imprisonment.     The   accused Criminal Appeal No.1029 of 2023 Page  1  of  8 no.10 died  during  the  pendency  of  the  appeal  before  the High Court of Judicature at Allahabad. 2. The   incident   is   of   17 th   August   1984.     According   to the   prosecution’s   case,   PW­1   Uday   Raj   Maurya,   PW­2 Ram   Aadhar   (father   of   PW­1)   and   Karam   Hussain (deceased) were sitting near the doorsteps of the house of PW­1   and   PW­2.     Their   discussion   was   about   irrigating the fields.  According to the prosecution’s case, there was previous   enmity   between   PW­1   and   PW­2   on   the   one hand and the accused persons on the other.  There was a case filed against the family of the accused no.1 in which PW­2 was a witness.  According to the prosecution’s case, a   decree   was   passed   in   favour   of   PW­1   and   PW­2   and against   accused   no.7   Tufani.     Moreover,   PW­2   had   filed the   case   against   accused   no.3   and   accused  no.4.    While PW­1,  PW­2  and  the  deceased  were  discussing   the  issue of irrigating their  fields, the accused persons came there carrying   bricks   and   bamboo   sticks.     The   appellant   was carrying   a   spade.     At   that   time,   accused   nos.4   and   6 shouted   that   PW­1,   PW­2   and   the   deceased   should   be killed   so   that   the   case   gets   finished.     On   hearing   this, PW­1,   PW­2   and   the   deceased   ran   towards   the   northern side of the house of PW­1.   The accused persons chased and   surrounded   them.     The   appellant   attacked   the deceased   on   his   head   with   the   blunt   edge   of   the   spade. Criminal Appeal No.1029 of 2023 Page  2  of  8 He also attacked PW­2 by using the same weapon.   After the deceased fell down, the accused continued to assault the   said   three   persons   with   bamboo   sticks.     Karam Hussain,   the   deceased,   succumbed   to   the   injuries sustained   due  to   the   assault  made  by   the   appellant  and the   accused   no.10.   The   prosecution   examined   eight witnesses,   out   of   which,   PW­1   and   PW­2   were   the   eye­ witnesses.   The Sessions Court believed the testimony of PW­1 and PW­2 and convicted the accused.  In the appeal before the High Court, the conviction of the appellant was confirmed.  However,  accused  nos.1  and  2,  who   were  the only other surviving accused, were acquitted. SUBMISSIONS 3. The   learned   counsel   appearing   for   the   appellant urged   that   both   PW­1   and   PW­2   admitted   in   the   cross­ examination   that   they   had   not   seen   which   accused assaulted   the   deceased.     Moreover,   three   eyewitnesses who   were   present   at   the   time   of   the   incident   were   not examined.  He, therefore, submitted that the conviction of the appellant cannot be sustained. 4. The   learned   senior   counsel   representing   the respondent – State of Uttar Pradesh pointed out that both PW­1   and   PW­2   have   clearly   stated   that   the   appellant Criminal Appeal No.1029 of 2023 Page  3  of  8 assaulted   the   deceased   on   his   head   with   the   blunt   edge of   the   spade.     He   submitted   that   the   medical   evidence supports   the   version   of   PW­1   and   PW­2   as   far   as   the assault   by   the   appellant   on   the   deceased   is   concerned. He   submitted   that   both   the   Courts   have   believed   the testimony of PW­1 and PW­2 as far as the assault on the deceased   is   concerned   and   that   there   was   no   perversity in   the   findings   recorded   by   the   Sessions   Court   and   the High  Court.   He submitted that  no interference  be made with the conviction of the appellant.  OUR VIEW 5. We   have   perused   the   evidence   of   PW­1   and   PW­2. We   may   note   here   that   the   High   Court   has   disbelieved their  versions to the extent to which they  deposed about the injuries received by them in the incident at the hands of the accused.  In fact, there is a specific finding that the version   of   PW­1   and   PW­2   about   the   assault   on   them does not inspire confidence. 6. It   is   true   that   both   PW­1   and   PW­2,   in   their examination­in­chief,   have   stated   that   the   appellant assaulted   the   deceased   on   his   head   with   the   blunt   edge of   the   spade.     In   the   examination­in­chief,   PW­1   stated that his father PW­2 fell on the ground due to the injuries Criminal Appeal No.1029 of 2023 Page  4  of  8 sustained   by   him   as   a   result   of   the   assault   made   by bamboo   sticks.     Thereafter,   the   deceased   tried   to   run away when he was caught by one of the accused persons and   thereafter,   the   appellant   assaulted   the   deceased. PW­1,   in   paragraph   19   of   his   cross­examination,   stated that   he   and   PW­2   fell   down   as   a   result   of   the   attack   by the   accused   persons,   and   therefore,   he   had   not   seen which   accused   assaulted   them   with   which   weapon.     He admitted   that   he   is   unable   to   tell   which   accused assaulted him.  In the examination­in­chief, PW­1 did not state   that   he   also   fell   down   after   he   and   his   father   were attacked.     The   version   of   his   father   PW­2   is   that   after both   of   them   fell   down,   there   was   an   assault   on   the deceased. 7. Now,   coming   to   the   testimony   of   PW­2,   in   his examination­in­chief,   he   stated   that   after   two   accused persons   shouted   that   PW­1,   PW­2   and   the   deceased should be killed, he started running away.  He stated that he fell down due to an assault made by the accused, and thereafter, PW­1 fell down.  He stated that thereafter, the appellant assaulted the deceased.  In paragraph 10 of the cross­examination of PW­2, he stated that he and his son PW­1   were   beaten   at   the   same   time.     However,   he accepted that he had not seen who had assaulted whom. The   version   of   PW­1   and   PW­2   in   the   cross­examination Criminal Appeal No.1029 of 2023 Page  5  of  8 creates   serious   doubt   as   to   whether   they   had   seen   any particular accused assaulting the deceased.   8. There   is   another   important   aspect   of   the   matter. PW­1,   in   his   examination­in­chief,   stated   that   when   he, PW­2   and   the   deceased   were   being   assaulted,   after hearing   their   shouts,   Munif,   Murtaza   and   Iltaf   rushed there.     They   stopped   near   the   house   of   one   Funnu   and shouted   at   the   accused   to   leave   PW­1,   PW­2   and   the deceased.     However,   the   accused   continued   to   assault them.     Even   PW­2   stated   that   the   witnesses,   Munif, Murtaza   and   Iltaf   came   to   the   spot   where   he   was   being assaulted   along   with   other   villagers.     It   must   also   be noted   here   that   in   paragraph   20   of   the   cross­ examination,   PW­1   stated   that   many   villagers   have   seen the   incident,   including   the   witness   Munif.     PW­6   Shiv Narayan   Singh,   who   had   investigated   the   offence,   stated in   his   examination­in­chief   that   he   had   recorded   the statements   of   witnesses   Munif,   Iltaf   and   Murtaza. However, he has not stated any reason for not examining these   three   independent   eyewitnesses.     In   fact,   in paragraph 15 of the cross­examination of PW­2, he stated that witness Munif had come to the Court on the very day on which his evidence was recorded, but he had become hostile. Criminal Appeal No.1029 of 2023 Page  6  of  8 9. As   observed   earlier,   there   is   serious   doubt   whether PW­1 and PW­2 had really seen the appellant assaulting the deceased with the blunt edge of the spade.  There was a   prior   enmity   between   the   two   eyewitnesses   and   the accused.     Moreover,   at   least   three   independent eyewitnesses   were   available   whose   statements   under Section 161 of the Code of Criminal Procedure, 1973 (for short,   ‘Cr.P.C.’)   were   admittedly   recorded.     One   of   them (Munif)   admittedly   attended   the   Court   but   was   not examined.     It   is   true   that   when   there   are   a   number   of eyewitnesses,   the   prosecution’s   case   cannot   be disbelieved   on   the   ground   that   few   of   the   eyewitnesses were   not   examined,   especially   when   the   version   of   the eyewitnesses   examined   before   the   Court,   inspires confidence.  In the present case, version of PW­1 and PW­ 2 does not inspire confidence.   That is how the failure of the   prosecution   to   examine   three   independent eyewitnesses   whose   statements   were   recorded,   becomes very   relevant.     Moreover,   one   of   the   three   witnesses attended   the   Court   but   was   not   examined.     Considering the   fact   that   the   testimony   of   PW­1   and   PW­2   who   were allegedly   injured   witnesses,   cannot   be   believed,   adverse inference   will   have   to   be   drawn   on   account   of   the prosecution’s failure to examine the three eyewitnesses.   Criminal Appeal No.1029 of 2023 Page  7  of  8 10. Therefore, we hold that the prosecution has failed to prove   the   guilt   of   the   appellant   beyond   a   reasonable doubt.    Hence, the conviction of the  appellant  under  the impugned   judgment   and   orders   is   set   aside,   and   the appellant is acquitted of the charges framed against him. The   order   dated  8 th   February   2021  passed  by   this   Court records   that   the   appellant   has   surrendered.     We, therefore, direct that the  appellant  shall be forthwith  set at   liberty   unless   he   is   required   in   connection   with   any other case.  The appeal is, accordingly, allowed. ….……………J.           (Abhay S. Oka) 1. .………………J.           (Pankaj Mithal) New Delhi; April 12, 2023.    Criminal Appeal No.1029 of 2023 Page  8  of  8