Bombay High Court High Court

2) Ram Suresh Sonavane vs The State Of Maharashtra on 30 November, 2009

Bombay High Court
2) Ram Suresh Sonavane vs The State Of Maharashtra on 30 November, 2009
Bench: B.H. Marlapalle, R.Y. Ganoo
                                         1

    srk




                                                                           
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               Appellate Side
                      Criminal Appeal No.660 of 2000




                                                   
          (1) Sopan Suresh Sonavane

          (2) Ram Suresh Sonavane                   Appellants




                                                  
                                              (Original Accused)

                  Versus




                                         
            The State of Maharashtra               Respondent
                        
    Ms.Smita Kadu for appellants.
                       
    Mr.P.S. Hingorani, APP for State.


                        CORAM: B.H.MARLAPALLE & R.Y. GANOO,JJ.

November 30, 2009.

ORAL JUDGMENT (PER B.H.MARLAPALLE,J.)

1. This appeal arises from the conviction and sentence

passed on 5th June 2000 in Sessions Case No.453 of 1999 by the

learned Additional Sessions Judge at Pune. Both the accused

who are full blood brothers came to be convicted and

sentenced for the offence punishable under Section 302 read

with Section 34 of IPC and sentenced to suffer life

::: Downloaded on – 09/06/2013 15:21:30 :::
2

imprisonment for causing the homicidal death of Dilip Palande ,

husband of PW 1 – Smt. Rekha Palande.

2. Shortly stated as per the prosecution, the accused and

the deceased were the residents of the same locality and their

houses are few meters away from each other and they were,

therefore, well acquainted with each other. On 16/9/1999

between 10 to 10.30 p.m. while the accused no.1 was passing

by the Navbharat Chowk Mitra Mandal Ganpati, the deceased

who was dancing along with few of his friends in the penal also

requested the accused no.1 to join in the dance. The accused

no.1 refused the same and the deceased insisted which

resulted in exchange of abuses and perhaps a beginning of a

scuffle. However, they were separated by the brother of the

deceased as well as his mother and they went back to their

respective houses. Within 5 to 10 minutes thereafter, accused

no.1 came out with an axe in his hand followed by his brother

accused no.2 holding an iron bar in his hand and charged

towards the house of the deceased. He started shouting and

abusing the deceased few feet away from the house of the

deceased. The deceased came out of his house and

questioned the accused for their unruly behaviour. A scuffle

::: Downloaded on – 09/06/2013 15:21:30 :::
3

took place between the parties and in that accused no.1 gave

one blow with the axe in his hand on the head of the deceased

on account of which the deceased collapsed. At that point of

time PW 1 – Rekha tried to intervene but accused no.1 lifted the

axe in his hand towards Rekha and threatened her from

intervening. Accused no.2 continued the assault on the

deceased with the iron rod in his hand and when people

gathered, they ran away. PW 7 – Rajesh Pandit and PW 9 –

Pinto Gill were two friends of the deceased who were present

when both the incidents had taken place and PW 1 – Rekha with

the help of PW 7 and PW 9 took her husband to Budhrani

hospital (a private hospital at about 2 kms. away from the spot

of incident and where Rekha’s mother was a staff nurse). Dilip

was subjected to medical treatment and while on the operation

table he died at about 1 a.m. In the mean while around 11 p.m.

Rekha went to the Parnakuti Police Chowki and her complaint at

Exhibit 17 was recorded by PW 11 – Peter Lobo and FIR came to

be registered initially for the offences punishable under

Sections 307, 506(2), 504 read with Section 34 of IPC.

However, the I.O. got a telephonic message around 4.30 a.m.

On 17/9/1999 Dilip breathed his last and, therefore, the FIR was

amended. The dead body of Dilip was sent to Sassoon Hospital

::: Downloaded on – 09/06/2013 15:21:30 :::
4

for post-mortem and PW 10 – Dr.Prashant Patil performed the

autopsy and signed the PM notes at Exhibit 38. PW 11 took

over the investigation, visited the spot of offence in the

midnight and drew the Panchanama at Exhibit 19 for which PW

2 – William @ Balu was a witness. He came back to the pendal

in the wee hours of 17/9/1999 and recorded statements of

some of the witnesses. He deputed API Deore in search of the

accused and they were taken in custody from the Deccan

college premises at about 6 a.m. on 17/9/1999 and were taken

to the police station where they were taken under arrest vide

panchanama (Exhibit 21) for which PW 3 – Pushparaj Pillai was

the panch witness. After lodging the complaint Rekha again

came back to the police station at about 00-30 hours and

handed over her blood stained blouse to the IO and the seizure

panchanama was drawn at Exhibit 25 for which PW 5 – Rampal

Tak was the panch witness. At the same time undergarments

of the deceased were also seized under seizure panchanama

(Exhibit 23) for which PW 4 – Santosh Sonawane was the panch

witness. The blood stained shirt of PW 9 Pinto Gill was taken

charge under panchanama at Exhibit 31 for which PW 8 – Ashok

Patil was the panch witness. The dead body was handed over

to the family members to perform the last rites. While under

::: Downloaded on – 09/06/2013 15:21:30 :::
5

arrest the accused no.1 made a statement for recovery of

weapons and he was taken to the Deccan college premises on

20th September 1999 where he got down from the vehicle and

from the grass and bushes he recovered one axe (article 13)

and iron rod (article 14) which were both stained with blood.

Seizure panchanama was drawn at Exhibit 28 for which PW 6 –

Ajay Pardeshi was the panch witness. All these articles like

weapons, clothes buttons etc. collected from the spot were sent

for CA and CA reports were received at Exhibits 14 and 15. On

completion of investigation charge-sheet was filed on

25/10/1999 and the case being triable by the Sessions Court

was committed on 1/11/1999. The charge was framed on

8/2/2000.

3. The prosecution examined in all 11 witnesses and

claimed that PW 1 – Rekha, PW 7 – Rajesh Pandit and PW 9 –

Pinto Gill were the eye witnesses. PW 10 – Prashant Patil in his

depositions before the Court stated that at about 7.15 a.m. on

17/9/1999 while he was on duty at the Sassoon Hospital he

received the dead body of Dilip Shankar Palande through police

constable Lad Bakkal No.2841 for post mortem. He performed

the post-mortem on the same day between 8 a.m. to 9.15 a.m.

::: Downloaded on – 09/06/2013 15:21:30 :::
6

and on examination he noted the following external injuries:

1. Stitched wound oblique over vertex 5 cm long (4 stitches)

2. Stitched wound 8 c.m. below and parallel to injury no.1, 4
stitches, 5 cm long.

3. Contusion over right shoulder and scapular region 15×2
cm.

4. Contusion over right shoulder and scapular region 14×3
cm.

5. Contusion over right side of back horizontal 5 cm below
left scapular interior angle 8×3 cm.

6. Contusion over right side of back horizontal 5 cm below
interior angle of right scapula.

7. Contusion over right elbow 3 x 2 cm.

8. Abrasion 0.4 x 0.3 cm. five in number on right side of
neck and two on left side of neck.

9. Abrasion reddish over left frontal region 4×3 cm.

10. Left black eye.

11.Contusion over lower lip left side 0.5 x 0.5 cm.

12.Contusion over right forearm below elbow 2z1 cm.

13.Contusion over back of right hand 1×1 cm.

On internal examination the Medical Officer noticed the

following internal injuries:

1. Haematoma over left frontal region reddish brown 4 x 4

::: Downloaded on – 09/06/2013 15:21:30 :::
7

cm.

2. Heamatoma over vertex and occipital region 10 x 6 cm.

3. Haematoma over left temporal region 3 x 2 cm.

4. Subdural and suarachoid haemorrhage present over
suprior, anterio and inferior surface of cerebral
hemisphere of brain.

5. Haematoma was present around trachea on both sides.

6. Tear present on anterior surface of liver 4×0.5 and 3×0.5
cm.

All the injuries were ante mortem and the head injuries

caused were sufficient in the ordinary course of nature to cause

death of the deceased. These two head injuries were

corresponding to the external injury nos.1 and 2 and according

to the doctor the cause of death was head injury in association

with hepatic tear and with some evidence of strangulation

(manual). The doctor clarified that though there was evidence

of manual strangulation, it was not the cause of death and the

cause of death was only the head injuries i.e. internal injury

nos.1 to 4 but associated with hepatic tear and evidence of

strangulation was present. He also stated that the head

injuries in question could be caused by hard and blunt object

like iron bar.

::: Downloaded on – 09/06/2013 15:21:30 :::
8

In his cross-examination the doctor stated that the head

injuries described could be possible also by a wooden handle of

an axe and the injuries were caused by more than one blow. As

per him considering the nature of external injuries the victim

might be standing in front of or by the side of the accused. The

manual strangulation referred earlier could be possible with axe

and at the time of the incident both, the victim and the

assailants might be facing each other. No injuries were noticed

on parietal region. He did not see any indication of deceased

having consumed alcohol or was in the habit of consuming

liquor. He assessed that the last meal was taken by the

deceased about four hours prior to his death. No wheel marks

were present on the external injury nos.3 to 7 and no fracture

was noticed. However, right side lower three ribs of the

deceased were fractured and left lung was found pale. No

ligature marks were present on the neck and fracture of ribs is

not at all positive sign of strangulation. Fracture of ribs was

possible if an assailant sits on the chest of the victim.

The Medical Officer was holding the degree of M.D.

Pathology and had conducted about 2000 post mortems. He

was thus an experienced forensic doctor. There is no dispute

::: Downloaded on – 09/06/2013 15:21:30 :::
9

that Dilip died a homicidal death on account of the injuries

sustained by him on his head on 16/9/1999 and the injuries

were caused during the assault unleashed on him in front of his

house around 10.30 p.m. on that day.

4. We, therefore, come to the main issue as to whether the

prosecution has discharged its burden to prove beyond

reasonable doubts that the accused alone had assaulted the

deceased and caused the injuries as noted by PW 10 n the PM

report at Exhibit 39. Mrs.Kadu, the learned counsel for the

appellants submitted that PW 1 – Rekha even by her own

depositions, cannot be accepted to have seen the entire

incident and if she appeared to have come at the scene after

Dilip had collapsed and fallen on the cemented road. PW 1

being the wife, her evidence is required to be scrutinised more

closely. It was further pointed out that the evidence of PW 7 –

Rajesh and PW 9 – Pinto Gill was not consistent with the

prosecution case and, therefore, the prosecution could not

establish beyond reasonable doubt that the accused caused the

death of Dilip by assaulting him on 16/9/1999 at about 10.30

p.m.

::: Downloaded on – 09/06/2013 15:21:31 :::
10

It was further submitted that even as per the prosecution

case the accused had not intended to cause the death of

deceased and even if the prosecution story is believed, it

cannot be held that the accused are guilty of murder and thus

liable to be sentenced under Section 302 of IPC. As per her the

prosecution case, if accepted, may fall in Part II of Section 304

of IPC in asmuchas there was no intention on the part of the

accused to cause the death of the deceased but at the same

time they must be held to have the knowledge while inflicting

the blows on the head that he would die on account of the said

assault / injuries. In support of these contentions Mrs.Kadu

placed reliance on the following decisions:

1. Jagrup Singh v. State of Haryana [AIR 1981 SC 1552]

2. Jawahar Lal v. State of Punjab [AIR 1983 SC 284]

3. Mavila Thamban Nambiar v. State of Kerala [AIR 1997
SC 687]

4. Sekar alias Raja Sekharan v. State represented by
Inspector of Police, Tamil Nadu [2003 Cri.L.J. 53]

Mrs.Kadu also relied upon the following decisions of this

Court:

1. Subrao Chinty Sathe v. State of Maharashtra [1999 (5)
Bom.C.R. 816]

::: Downloaded on – 09/06/2013 15:21:31 :::
11

2. Farukh Shaikh Mohammed v. State of Maharashtra [2006
(1) Bom.C.R. (Cri.) 844]

3. Dharma Ravji Andher v. State of Maharashtra [2004 All
MR (Cri) 2068]

She urged before us that even in the evidence of the eye

witnesses it has clearly come out that it was a single blow

given on the head of the deceased due to which he fell down

and thereafter the accused no.1 was not alleged to have given

any additional blow. As per her this was an important

circumstance to show that the accused had no intention to kill

Dilip and it was in the heat of anger arising out of the earlier

incidents that the accused no.1 came in front of the house of

the deceased, started shouting and when the deceased came

out of his house there was a squabble between the two and

one single blow on the head of the deceased followed.

5. Before we examine the evidence of the eye witnesses,

the record and the evidence of the panch witnesses read with

the CA reports indicated that the blood group of the deceased

was “O” and this was detected from his undergarment and

other clothes, recovered from his body and sent for CA. The

clothes of both the accused were also sent with blood group

“O”. It is also pertinent to note that accused no.2 had not

::: Downloaded on – 09/06/2013 15:21:31 :::
12

suffered any bleeding injury. At the same time both the

weapons were found to have blood stains of Blood Group “O”.

The document at Exhibit 43 also indicated that they were

picked up by API Deore from the bushes in the Deccan college

compound at about 6.30 a.m. on 17/9/2009.

6. PW 1 Rekha stated that deceased Dilip was her husband

and they were residing along with their children in a house

located at Jai Jawan Nagar, Yerwada, Pune. She knew both the

accused. She had come to know from her younger son that

there was a quarrel going on with her husband and, therefore,

she came out of the house. She asked her husband to come

inside the house and he was wearing shoes and at that time

accused no.1 – Sopan and accused no.2 – Rama came there.

Accused no.1 Sopan was armed with an axe and he dealt a

blow of axe on the head of her husband. Her husband fell on

the ground with bleeding injuries on his head. When she tried

to go near her husband, accused no.1 raised an axe towards

her and prevented her from going near him and at that time

accused no.2 – Rama started beating the deceased with iron

rod. The accused ran away from the spot and with the help of

her brother-in-law Balu, she shifted her husband to Budhrani

::: Downloaded on – 09/06/2013 15:21:31 :::
13

Hospital. She came back to the Parnkuti police station to lodge

the complaint and police had recorded her statement at Exhibit

17. She confirmed the same as being signed by her and the

contents thereof were correct. Her husband was declared dead

and subsequently around 00.30 hours she went to the police

station to hand over the blood stained blouse which she was

wearing while carrying her husband to the hospital (Article P-5).

She identified the blouse, the axe as well as the iron rod which

were shown to her in the Court. As per her the axe and the iron

rod were the same weapons used by the accused to cause

injuries to the deceased. She also identified Articles P-9 and

P-10, the shirt and pant on the person of her husband at the

time of the incident. In her cross-examination she admitted

that she would not be able to disclose the exact time when she

reached the police station to record her complaint but after

about one hour she returned to her home as her children were

there. She also disclosed that her mother-in-law was not

staying with her but in the same locality and when she returned

home, the mother-in-law as well as other relations were in her

house. On 17/9/1999 around 12.30 p.m. the dead body of her

husband was brought to the house. She stated that in

Navbharat Chowk which was in front of her house, Ganpati idol

::: Downloaded on – 09/06/2013 15:21:31 :::
14

was installed near the house of Uttekar and there were very

small lanes in her locality. She did not know how many people

were dancing in front of the Ganpati idol of Navbharat Mitra

Mandal on 16/9/1999. She denied the suggestion that while

her husband was putting on his shoes, he had disclosed to her

about the quarrel that had taken place outside the house. She

was not aware whether there was any enmity between her

husband and the accused. She also admitted that her husband

used to drink liquor and was not aware whether her husband

was dancing in front of the Ganesh idol after consuming

alcohol.

7. Next eye witness was Shri Rajesh Pandit (PW 7) who was

an estate agent and a friend of the deceased. He has also

named both the accused. As per him between 10 to 10.30 p.m.

on 16/9/1999 after the Ganpati Aarti was over, he and others

were dancing in front of the Ganesh idol of Navbharat Mitra

Mandal and the loud speaker was on. Accused no.1 – Sopan

came there and he was requested to dance but he did not

oblige and told that he was going home to take his dinner. At

this stage there was some exchange of words between accused

no.1 and the deceased and the witnesses and others

::: Downloaded on – 09/06/2013 15:21:31 :::
15

intervened. The mother of the deceased also intervened and

she separated them. She sent her son, the deceased, to his

home and accused no.1 had gone to his home. Within ten

minutes thereafter both the accused armed with an axe and

iron rod returned near the Ganpati idol and started giving

abuses. It appears, they challenged the deceased and,

therefore, he came out of his house and asked why they were

abusing. At this stage accused no.1 – Sopan gave a blow of axe

on the head of the deceased while he was standing and he fell

down on receiving the blow by sustaining an injury on his head

which was profusely bleeding. Thereafter accused no.2 started

beating the deceased with an iron rod. At that stage the wife of

the deceased tried to intervene but was threatened by accused

no.1 by raising an axe on her. Many people gathered around

and the accused escaped from the place. In his cross-

examination this witness admitted that the deceased fell on his

right shoulder and had not received any injury on his head due

to the iron rod and there was no bleeding injury sustained by

him by the blows given by the iron rod nor were his clothes torn

by the assault of iron rod. He reconfirmed that due to the iron

rod the deceased had sustained non-bleeding injuries though

the blows were given with full force. The place of assault was

::: Downloaded on – 09/06/2013 15:21:31 :::
16

about 10 feet away from the house of the deceased and the

Ganesh idol was about 40 feet away from the said place. He

has repeated the same sequence of events of taking the

deceased to the hospital, his admission and ultimately the

injuries resulting in his death past midnight. He confirmed that

he was at the Budhrani hospital till 2 a.m. and police had

arrived and were there for about half an hour. His statement

was recorded at about 2.30 a.m. on 17/9/1999 along with the

statements of Pinto Gill – PW 9 and Balu Palande, the brother of

the deceased, during the very same night but under the street

light and with the supervision of Lobo, IO (PW 11). He also

stated that after the Aarti was over about 10 to 15 people were

dancing and almost all of them were his friends and members

of Navbharat Mitra Mandal. After the quarrel between accused

no.1 and the deceased on his refusal to dance, he had not seen

accused no.1 Sopan had any injury and the quarrel had lasted

for about ten minutes. Blow of an axe given by accused no.1

was on the rear side of the head of the deceased. In his cross-

examination some improvisations were brought about

regarding the abuses given by accused no.1 to the deceased,

as compared to his statement recorded by the police.

However, in our opinion, those contradictions or improvisations

::: Downloaded on – 09/06/2013 15:21:31 :::
17

are not very material while considering the main offence.

8. PW 9 – Pinto Gill is the third eye witness and known to

both the parties. He was also the person who had

accompanied PW 1 and PW 7 to take the deceased to Budhrani

hospital after the incident. He has repeated the same

sequence of events as came from the evidence of PW 7. He

repeated that accused no.1 dealt an axe blow on the head of

Dilip and accused no.2 dealt a blow with the iron rod on the

chest of Dilip. Articles 13 and 14 i.e. axe and iron rod were

identified before the Court by PW 7 as well as PW 9. He also

confirmed that he had produced his shirt stained with blood to

the police on 19/9/1999 and the blood stains were on account

of the injuries sustained by the deceased who was carried to

the hospital in a rickshaw. He also showed his ignorance to any

enmity between the deceased and accused no.1. The trousers

did not have any stains of blood and next day morning he

visited Budharani hospital to receive the dead body of the

deceased.

9. All the three eye witnesses have thus attributed one

single axe blow by accused no.1 It has also come in the

::: Downloaded on – 09/06/2013 15:21:31 :::
18

evidence of these eye witnesses that when the deceased fell

down after receiving an axe blow on his head, it was accused

no.2 who continued the assault and as per the opinion of the

Medical Officer the cause of breaking of ribs could be on

account of blows of iron rod including hepatic tear. But the

medical evidence more particularly on the external injuries,

indicated two parallel injuries on the head and there did not

appear to be any scope of sustaining the second head injury

on account of fall on the road (cemented) on the head of the

deceased as he had fallen on his side. The evidence of these

three eye witnesses read with the evidence of the Medical

Officer clearly proved the prosecution that the deceased died

on account of the injuries sustained by him during the assault

inflicted by the accused. Therefore, the findings recorded by

the trial Court that the deceased died a homicidal death at the

hands of the accused are required to be upheld.

10. It was submitted by Mrs.Kadu, the learned counsel for the

appellants that there was no common intention at any time of

the accused to commit the murder of Dilip Palande and at the

most while causing the injuries on the head of the deceased as

well as to his ribs, the knowledge could be attributed to the

::: Downloaded on – 09/06/2013 15:21:31 :::
19

accused that the injuries so caused would result in his death.

She, therefore, submitted that the offence under Section 302

read with Section 34 of IPC has not been proved and at the

most it could be the case of an offence punishable under

Section 304 Part II of IPC.

In addition to the decisions referred to hereinabove

Mrs.Kadu has also relied upon the following two decisions:

1. Babu Lal & ors. Vs. State of Madhya Pradesh [AIR 1993
SC 1941]

2. Joseph v. State of Kerala [AIR 1994 SC 34]

She submitted that the facts in this case and more

particularly on the nature of injuries, the way the injuries were

caused and the weapons used, are more akin to the relevant

facts in the case of Babu Lal (Supra). She further submitted

that the parties were known to each other. There was no

animus between them except the preceding immediate incident

of some squabble at the Ganesh Mandal Pendal. Accused were

very young in age and the intention to cause the death is

totally absent. It was for these reasons she reiterated her

prayer to alter the order of conviction from Section 302 to

::: Downloaded on – 09/06/2013 15:21:31 :::
20

Section 304 Part II of IPC, and submitted that the offence in the

instant case would not fall in the ambit of Section 300, Thirdly

of IPC.

11. When these submissions are required to be considered

and if the culpability is to be taken out of the purview of Section

300 of IPC, it would be necessary to consider the nature of

assault, the weapons used in the assault, the multiplicity of the

assault, the injuries sustained by the deceased and the type of

injuries as well as the place of all such injuries. It is true that

the accused and the deceased had no enmity and they were

known to each other as neighbours and members of the same

Ganesh mandal. Hence there was not motive that could be

attributed to them in premeditating an attack on the deceased.

However, it must be noted that after the incident of squabble or

exchange of abuses between the parties was over with the

intervention of other friends as well as the family members of

the deceased, accused no.1 came out of his house within 5 to

10 minutes with an axe in his hand and also his younger

brother with an iron rod which was about 1 1/2 inches in

diameter and 30 inches in length. As per the medical officer,

the injury on the head could have been caused by a blunt

::: Downloaded on – 09/06/2013 15:21:31 :::
21

object and, therefore, perhaps the sharp edge of the axe was

not used while assaulting the deceased by accused no.1. The

internal injuries noted to be four and directly related to two

external injuries on the head could not have been caused by

one assault and the Medical Officer – PW 10 clearly stated that

the deceased on his head had received more than one blow

keeping in mind the two parallel sutured injuries on the head

(vertex). Therefore, even though the eye witnesses account

states that the accused no.1 gave one blow on the head of the

deceased, it would be unsafe to accept that the deceased

received only one blow on his head. Secondly, the deceased

was unarmed and he came out of his house questioning the

accused as to why they were abusing against him. After he fell

down the accused no.2 continued with the assault and it was so

intense that three ribs were fractured and the injury on the liver

3×0.5 cm. and 4×0.5 cm. resulted into hepatic tear which is also

one of the causes of death shown in the PM report. The injuries

sustained by the deceased and as described by the Medical

Officer (PW 10) indicated that the deceased was brutally

assaulted and in the presence of the wife and other participants

of the mandal. The wife was not allowed to even intervene and

accused no.1 raised his axe so as to assault her if she would

::: Downloaded on – 09/06/2013 15:21:31 :::
22

intervene. Thus the assault on the deceased was planned and

intended and, therefore, in our opinion Section 300, thirdly of

IPC is applicable in the instant case.

At the same time we must note that the accused did not

have any criminal record leave alone they being labeled as

hardened criminals. They were in their early twenties when the

incident had taken place but the incident has not taken place in

a sudden fight in the head of passion upon a sudden quarrel.

The fact that the accused were not having any criminal

background and the incident occurred because of the earlier

incident of the deceased insisting on accused no.1 to join the

group for dance are the matters which the competent authority

is required to keep in mind while considering the issue of

remissions as would be available to the accused on completion

of 14 years of imprisonment/sentence or whatever may be the

relevant period set out by the Government of Maharashtra in

the guidelines framed by it for the purpose of remission under

Section 432 of Cr.P.C. But we do not find any case made out on

the basis of the number of authorities cited by Mrs.Kadu, the

learned counsel for the accused, to interfere with the order of

conviction under Section 302 read with Section 34 of IPC.

::: Downloaded on – 09/06/2013 15:21:31 :::
23

12. Hence this appeal fails and the same is hereby dismissed.

Order of conviction and sentence recorded by the Additional

Sessions Judge, Pune in Sessions Case No.453 of 1999 is hereby

confirmed. However, the case of the accused will be

considered by the competent authority at the time of granting

remissions in the light of the observations made hereinabove.

          (R.Y.GANOO,J.)                 (B.H.MARLAPALLE,J.)
      
   






                                               ::: Downloaded on - 09/06/2013 15:21:31 :::