High Court Rajasthan High Court - Jodhpur

Dilip Singh vs State on 18 May, 2009

Rajasthan High Court – Jodhpur
Dilip Singh vs State on 18 May, 2009
                                        1

            IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN

                                   AT JODHPUR

                                 J U D G M E N T

            Balbir                        Vs.      State of Rajasthan
                        (1) D.B.CRIMINAL APPEAL NO.713/2006

            Dilip Singh                  Vs.      State of Rajasthan
                       (2) D.B.CRIMINAL APPEAL NO.623/2006

            Hanuman                       Vs.      State of Rajasthan
                        (3) D.B.CRIMINAL APPEAL NO.688/2006

            Prem Kumar & ors.         Vs.      State of Rajasthan
                    (4) D.B.CRIMINAL APPEAL NO.654/2006

            Jai Singh & ors.             Vs.      State of Rajasthan
                       (5) D.B.CRIMINAL APPEAL NO.700/2006

                            UNDER SECTION 374 OF
                       THE CODE OF CRIMINAL PROCEDURE.

            Date of Judgment:                         18th May, 2009

                                    P R E S E N T

                        HON'BLE MR.JUSTICE A.M.KAPADIA
                     HON'BLE MR.JUSTICE DEO NARAYAN THANVI


            Mr.M.D.Purohit,Sr.Adv.) for appellants in D.B.Criminal
            Mr.Devendra Godara ) Appeals No.623/2006,688/2006
            Mr.R.S.Gill,         ) 654/2006 and 700/2006.

            Mr.Suresh Kumbhat       ) for appellant in D.B.Criminal
            Mr.B.L.Dudi            ) Appeal No.713/2006.
            Mr.S.P.Joshi           )

            Mr.K.R.Bishnoi, Public Prosecutor.

REPORTABLE BY THE COURT : (PER THANVI J.)

1. These are the five appeals; one filed by Balbir
2

being D.B.Criminal Appeal No.713/2006 arising out of

the judgment dt.3.7.06 passed by the learned

Addl.Sessions Judge, Rajgarh, Distt.Churu, in Sessions

Case No.29/04 (41/03), whereby accused appellant

Balbir s/o Jagu Das was convicted of the offence

u/s.148 IPC with two years’ R.I. alongwith fine of

Rs.1000/- & in default, to further undergo two months’

R.I.; under Sec.307/149 IPC with five years’ R.I.

alongwith fine of Rs.2500/- & in default, to further

undergo five months’ R.I. & u/s.302/149 with life

imprisonment alongwith fine of Rs.5000/- & in default,

to further undergo ten months’ R.I., all the substantive

sentences were ordered to run concurrently. However,

Smt.Vedo, Chandravali, Bhateri and Vimla were

acquitted of the above charges. Accused Lichhman s/o

Jagu Das died during trial and accused Jai Singh is still

absconding. This case was relating to FIR No.189/03,

Police Station, Rajgarh. Remaining four appeals are

relating to FIR No.190/03 arising out of the judgment

dt.3.7.06 passed by the learned Addl.Sessions Judge,

Rajgarh, Distt.Churu, in Sessions Case No.40/03

(36/03), whereby out of 30, accused Surendra s/o

Dharampal was acquitted of the charges levelled against

and Kashi Ram s/o Moka Ram died on 22.3.06,
3

therefore, proceedings against him were dropped. Rest

of the accused appellants were convicted of the offence

u/s.148 IPC with two years’ R.I. alongwith fine of

Rs.1000/- & in default, to further undergo two months’

R.I.; u/s.302/149 with life imprisonment alongwith fine

of Rs.5000/-each & in default, to further undergo ten

months’ R.I.; u/s.323/149 IPC with one year’s R.I.

alongwith fine of Rs.500/- each & in default, to further

undergo one month’s R.I.; and u/s.447 IPC with three

months’ R.I. alongwith fine of Rs.250/- each & in

default, to further undergo 15 days’ R.I., all the

substantive sentences were ordered to run

concurrently. Out of these convicted 28 accused,

accused Dilip Singh has filed Appeal No.623/06;

Hanuman has filed Appeal No.688/06; Prem Kumar,

Kundan Ram, Surja Ram and Ajay Kumar have filed

Appeal No.654/06 and remaining 22 accused viz; (1) Jai

Singh, (2) Lokram, (3) Dharam Singh, (4) Ramveer, (5)

Ashok Kumar, (6) Subhash, (7) Om Prakash, (8) Rajesh

Kumar, (9) Chanan Ram, (10) Balveer, (11) Ram

Narain, (12) Prabhu Ram, (13) Dhanpat, (14) Jalle

Singh, (15) Raghuveer, (16) Nopa Ram, (17) Meer

Singh, (18) Bajrang, (19) Shyam Sunder, (20) Ramphal,

(21) Jai Prakash and (22) Rambhakt have filed Appeal
4

No.700/06.

2. Since the incident of the case with regard to date,

time and place is the same and the learned trial Judge

has convicted all of them with the aid of Section 149

IPC by holding both the parties as aggressors,

therefore, they are being disposed-of by this common

judgment.

3. Both the parties filed their separate FIRs at Police

Station, Rajgarh. The author of the FIR No.189/03 is Jai

Prakash in D.B.Cr.Appeal No.713/06 filed by accused

Balbir s/o Jagu Das in which it is alleged that on 6.7.03

at 11.15 AM, accused persons came at the deity land of

village Rohi, which was earlier cultivated by Dharam

Singh and his family and last year, it was cultivated by

Mandir Vikas Samiti of the village. In the morning at

7.30 AM, Dharam Singh, Bhailal, Dhanpat, Rambharat,

Phul Singh, Balbeer s/o Sher Singh, Subhash, Karan

Singh etc. alongwith Jai Singh, Dhanpat, Meer Singh,

Shyamlal, Balveer r/o Mithi Redwal went for cultivating

the land on tractor. When they started cultivating,

Dharam Singh s/o Jagu Ram with rifle, Jai Singh s/o

Dharam Singh with rifle, Omprakash s/o Dharam Singh,
5

Sahi Ram, Balveer & Kashi Ram, all sons of Jagu Das,

Badama widow of Jagu Das and wives of Dharam Singh,

Balveer and Kashi Ram r/o Mithi Redwal came with

`kulhari’, `pharsi’ and lathis etc. and attacked on them.

Jai Singh fired at him, which hit his left thigh.

Thereafter, Balveer s/o Sher Singh, Subhash s/o

Mahendra Singh and Karan Singh s/o Hazarilal were also

fired by Dharam Singh and Jai Singh, which hit Karan

Singh, Balveer and Subhash with the result, the blood

came out. Thereafter, they went to the hospital, where

Karan Singh died. Dharam Singh etc. fired in order to

kill them and they were all injured. Upon this report,

the police registered the case u/ss.302, 307, 324, 323,

147, 148 & 149 IPC and Sec.27 of the Arms Act vide

FIR No.189/03. The police arrested the accused and

started investigation. After investigation, the police

filed challan against seven persons viz; Lichhman,

Balbir s/o Jagu Das, Vedo, Chandravali, Bhateri, Vimla

and Jai Singh under ss.302, 307, 323, 147, 148 and

149 and Sec.27 Arms Act. Lichhman died during trial

and Jai Singh was absconding, therefore, challan

u/s.299 CrPC was filed against him. Accused were

charged u/ss.148, 302/149 and 307/149 IPC. The

prosecution examined 17 witnesses. The statements of
6

the accused were recorded u/s.313 CrPC. They

produced Girdharilal, DW 1 in their defence. After

hearing the arguments, the learned trial Judge

acquitted lady accused viz; Vedo, Chandravali, Bhateri

and Vimla but convicted the accused appellant Balbir

s/o Jagu Das as above.

4. The author of the FIR No.190/03 is Balveer s/o

Jagu Ram, who is the appellant in Appeal No.713/06 in

which it is allged that on 6.7.03, in the morning at 7.30

AM, when he alongwith his family members went to

their field for cultivation, then large number of persons

came there from the side of the village in five tractors.

He saw Jai Singh, Rambakht, Manphul, Bajrang, Phul

Singh, Meer Singh, Raghuveer, Dhanpat, Pawan,

Jaiprakash, Kunan, Dalip, Ram Kumar, Dharam Singh,

Surendra, Balveer s/o Sher Singh, Lok Ram,

Omprakash, Shyamlal, Karan Singh, Subhash, Charan

Singh, Surja Ram, Ramnarain, Ashok, Kashi Ram,

Dalveer, Rajpal, Chanan Singh, Rajesh, Surendra, Prem,

Mahaveer, Ramveer, Prabhu Ram, Hanuman Singh,

Nopa Ram, Rajveer and other villagers of Mithi Redwal.

The tractors were of Jai Singh, Meera Singh, Dhanpat,

Jalle Singh and Bhailal and jeep was of Ashok Kumar.
7

They all exhorted uttering the words “Maro Maro”. First

of all, Rambakht, Meera Singh, Jaiprakash and Dharam

Singh gave lathi blows and rest of the accused inflicted

blows with lathis and axe to his family members. He ran

away from the spot. They all killed his brother Dharam

Singh, Omprakash and Kashi Ram. On this report, the

police registered a case u/ss.302, 307, 323, 324, 147,

148, 149 & 447 IPC vide FIR No.190/03 and commenced

investigation. After investigation, all the 30 accused

were chargesheeted. After hearing the arguments on

charge, the accused were charged u/ss.148, 302/149,

307/149, 323/149 and 447 IPC to which they pleaded

not guilty. The prosecution examined 21 witnesses. The

statements of the accused were recorded u/s.313 CrPC.

They produced Pyarelal, DW 1 and Surendra Kumar, DW

2 in their defence. After hearing the arguments, the

learned trial Judge convicted the accused appellants as

above.

5. We have heard the arguments of learned counsel

for the appellants and the learned Public Prosecutor.

6. Learned counsel for the appellants in all the

appeals have not questioned the conviction of the
8

accused appellants, as according to them, it was a case

of free fight and the learned trial Court has held both

the parties as aggressors but their contention is that

both the cases are covered under Section 304 part II

IPC instead of Section 302 IPC, therefore, they should

be sentenced to the period already undergone because

most of the accused have undergone sentence

approximately for a period of about 6 years and if their

remission period is counted, it will exceed seven years.

Appellant Balbir s/o Jagu Das in D.B.Cr.Appeal

No.713/06 is still in custody since 9.7.03 and Dharam

Singh, Ramveer, Balveer s/o Sher Singh, Prabhu Ram,

Raghuveer and Jai Prakash in D.B.Cr.Appeal No.700/06

are also in custody and rest of the accused appellants

have been enlarged on bail recently.

7. Per contra, learned Public Prosecutor has

supported the judgment of the learned trial Court.

8. In view of the submissions, made at the bar, we

are not going to disturb the finding of the learned trial

Judge with regard to conviction of the accused

appellants u/ss.148, 307/149 and 447 IPC dealing with

the common object because it is the settled law that if
9

free fight takes place and it is not established as to who

is the aggressor, then the question of common object

does not exist because it de-links the concept of

constructive liability but when there is a free fight and

both the parties are aggressors, then the concept of

constructive criminal liability cannot be ignored and it is

said to have been established in such a situation in both

the cross cases. Now, we are confined as to whether it

is a case of culpable homicide amounting to murder

punishable u/s.302 IPC or culpable homicide not

amounting to murder punishable u/s.304 part I or part

II IPC.

9. It is contended by the learned counsel for the

appellants that it is a case of offence u/s.304 part II

IPC but we are not prepared to accept this contention of

the learned counsel for the appellants because the

offence u/s.304 part II IPC is made out only if the

death is caused with the knowledge, whereas u/s.304

part I IPC, the element of intention is existing. To

distinguish culpable homicide not amounting to murder

as defined u/s.299 and culpable homicide amounting to

murder as defined u/s.300 IPC, it may be summarized

by the following Chart:

10

Section 299 Section 300
A person commits culpable homicide Subject to certain exceptions
if the act by which the death is culpable homicide is murder if the
caused is done…. act by which the death caused is
done….

INTENTION

(a) with the intention of causing (1) with the intention of causing
death; or death; or

(b) with the intention of causing such (2) with the intention of causing such
bodily injury as is likely to cause bodily injury as the offender knows
death; or to be likely to cause the death of the
person to whom the harm is caused;

or
(3) with the intention of causing
bodily injury to any person and the
bodily injury intended to be inflicted
is sufficient in the ordinary course of
nature to cause death; or

KNOWLEDGE

(c) with the knowledge that the act is (4) with the knowledge that the act is
likely to cause death. so imminently dangerous that it must
in all probability cause death or such
bodily injury as is likely to cause
death, and without any excuse for
incurring the risk of causing death or
such injury as is mentioned above.

10. In both the cases, the element of intention and

knowledge is existing. An act is said to be intentional in

so far as it exists in idea before it exists in effect,

whereas knowledge is awareness of the consequence of

the act. Culpable homicide is murder, if that knowledge
11

of the act is so imminently dangerous that it must, in

all probability, cause death or such bodily injury as is

likely to cause death and without any excuse for

incurring the risk of causing death or such bodily injury

as is mentioned above, whereas intention to make the

act punishable u/s.304 part I IPC should be either of

causing death or of such bodily injury as is likely to

cause death and for culpable homicide amounting to

murder, that intention must be coupled with causing

such bodily injury as the offender knows to be likely to

cause the death of the person to whom the harm is

caused or that injury is sufficient in the ordinary course

of nature to cause death. Though distinction is very thin

but it depends upon the culpability of the act i.e. mens

rea, which should be gathered from the facts and

circumstances of each case and the manner in which the

offence has been committed. Apart from this, if the

case falls under any of the Four Exceptions of Section

300 IPC, then also, it is not culpable homicide

amounting to murder. The present case is not borne out

under any of the Four Exceptions of Section 300 IPC but

the facts as have emerged from the record are that it is

a case, which is covered under Clause (b) of Section

299 IPC which defines culpable homicide not amounting
12

to murder. This thin distinction as discussed above is

with regard to likelihood of causing bodily injury in case

of Section 299 IPC and likelihood of causing bodily

injury to the person to whom harm is caused within the

knowledge of the offender in a case of Section 300 IPC.

Meaning thereby that element of likelihood of

knowledge of causing bodily injury and the person to

whom harm is caused, is existing in Section 300 IPC i.e.

culpable homicide amounting to murder, whereas

simpliciter likelihood of causing bodily injury without

knowing to whom the harm is caused, brings the case

u/s.299 IPC defining culpable homicide not amounting

to murder. To distinguish Clause (b) of both the

Sections, we may say that likelihood without qualifying

intention is an act done under probability covered under

Sec.299 IPC and if that likelihood is coupled with an

idea of certainty, then it is a case which falls under

Sec.300 IPC.

11. From the FIR and the statements of the

prosecution witnesses, it is abundantly clear from the

site plan Ex.P.39 and Ex.P.39A of Sessions Case

No.40/03, which is Ex.P.37 in Sessions Case No.41/03,

where point-1 is the deity land in the shape of field.
13

The portion `A’ in the site plan is the one part of the

field and portion `B’ is the another part of the field.

From portion `E to F’, the field has been cultivated with

the help of tractor. The point `X’ is the place where

Karan Singh died and at point `X-1 to X-3′, the dead

bodies of Kashi Ram, Omprakash and Dharam Singh

were lying. In between these two places, the fight took

place between both the sides with deadly weapons and

firearms and both the parties came from the different

directions. From the record, it is not established that as

to which party was in possession over the land. Both

parties claimed their cultivation on the land. When one

party started cultivation, other party also went to

cultivate it. The learned trial Judge has also given the

finding to this effect at page 16 of the judgment in

Sessions Case No.41/03 that from the documents, it is

not established as to which party was in possession

over the disputed land. This finding of the learned trial

Judge coupled with the oral and documentary evidence

goes to show that to ascertain their possession over the

disputed land, they started fighting. Both the parties

became aggressors and used deadly weapons including

firearms resulting in death of Karan Singh from one side

and three persons viz; Kashi Ram, Omprakash and
14

Dharam Singh from the other side. It is also not

established as to which of the accused inflicted injury to

which deceased and the injured, in absence of which, it

can be inferred that both the parties were aggressors

and are guilty of the offence of rioting armed with

deadly weapons punishable u/s.148 and of constructive

criminal liability u/s.149 IPC. In such a situation, when

it is not established as to which accused inflicted injury

to which deceased in a free fight, then their conviction

u/s.304 part I IPC is more appropriate than u/s.304

part II IPC because the act is coupled with the intention

of causing such bodily injury as is likely to cause death

as defined u/s.299 IPC. Had one party been aggressor

or having knowledge that such bodily injury will cause

death to whom it is pointed, then it would have been a

case of culpable homicide amounting to murder as

defined u/s.300 IPC. In view of the above, we are

unable to agree with the contention of the learned

counsel for the appellants that it is a case falling under

Section 304 part II IPC. In our view, the site plan, oral

and documentary evidence leads us to the only

conclusion that it is a case of culpable homicide not

amounting to murder punishable u/s.304 part I IPC

alongwith other offences for which conviction has been
15

recorded and has not been questioned.

12. So far as the sentence part is concerned, normally

once a person is convicted u/s.304 part I IPC, he should

be sentenced to 7 years but in these appeals, accused

Balbir s/o Jagu Das in D.B.Cr.Appeal No.713/2006 is

still in custody and has already suffered a sentence for

about 6 years. Likewise, six appellants viz; Dharam

Singh, Ramveer, Balveer s/o Sher Singh, Prabhu Ram,

Raghuveer and Jai Prakash in cross D.B.Cr.Appeal

No.700/06 have also suffered the sentence for about 6

years and rest of the accused appellants, who have

recently been bailed out, have undergone the sentence

approximately for more than 5 years. If their remission

period is counted, then it might exceed 7 years. In such

a situation, the ends of justice will be met, if they are

sentenced to the period already undergone.

13. Consequently, we allow these appeals in part and the

accused appellants are convicted & sentenced as under:

(i) Accused appellants (1) Jai Singh, (2) Lokram,

(3) Dharam Singh, (4) Ramveer, (5) Ashok Kumar, (6)

Subhash, (7) Om Prakash, (8) Rajesh Kumar, (9)
16

Chanan Ram, (10) Balveer, (11) Ram Narain, (12)

Prabhu Ram, (13) Dhanpat, (14) Jalle Singh, (15)

Raghuveer, (16) Nopa Ram, (17) Meer Singh, (18)

Bajrang, (19) Shyam Sunder, (20) Ramphal, (21) Jai

Prakash and (22) Rambhakt in D.B.Cr.Appeal

No.700/2006; accused appellant Dilip Singh in

D.B.Cr.Appeal No.623/2006; accused appellants (1)

Prem Kumar, (2) Kundan Ram, (3) Surja Ram and (4)

Ajay Kumar in D.B.Cr.Appeal No.654/2006; and accused

appellant Hanuman in D.B.Cr.Appeal No.688/2006, are

convicted of the offence under Section 304 part I read

with 149 IPC instead of Section 302/149 IPC recorded

by the learned Addl.Sessions Judge, Rajgarh,

Distt.Churu vide his judgment dt.3.7.2006 and

sentenced to the period already undergone alongwith a

fine of Rs.5000/-each and in default, to undergo ten

months’ R.I. Their conviction and sentences under

Sec.148 IPC with two years’ R.I. alongwith fine of

Rs.1000/-each & in default, to further undergo two

months’ R.I.; under Sec.323/149 IPC with one year’s

R.I. alongwith fine of Rs.500/- each & in default, to

further undergo one month’s R.I.; and under Sec.447

IPC with three months’ R.I. alongwith fine of Rs.250/-

each & in default, to further undergo 15 days’ R.I. are
17

maintained. All the substantive sentences shall run

concurrently.

(ii) Accused appellant Balbir s/o Jagu Das in D.B.Cr.Appeal

No.713/2006 is convicted of the offence under Section 304 part I

read with 149 IPC instead of Section 302/149 IPC recorded by

the learned Addl.Sessions Judge, Rajgarh, Distt.Churu vide his

judgment dt.3.7.2006 and sentenced to the period already

undergone alongwith a fine of Rs.5000/- and in default, to

undergo ten months’ R.I. His conviction and sentences under

Sec.148 IPC with two years’ R.I. alongwith fine of Rs.1000/- & in

default, to further undergo two months’ R.I. and under

Sec.307/149 IPC with five years’ R.I. alongwith fine of Rs.2500/-

& in default, to further undergo five months’ R.I. are maintained.

All the substantive sentences shall run concurrently.

(iii) Accused appellants Balbir s/o Jagu Das in D.B.Cr.Appeal

No.713/06 and Dharam Singh, Ramveer, Balveer s/o Sher

Singh, Prabhu Ram, Raghuveer and Jai Prakash in D.B.Cr.Appeal

No.700/06 are in custody, they shall be released forthwith, if not

required in any other case, on depositing of fine awarded on

different counts. Rest of the accused appellants are on bail &

they are granted thirty days’ time from today to deposit the fine,

awarded on different counts, else they will undergo the sentence
18

awarded in default of payment of fine by issuing warrant of

arrest against the defaulting accused by the learned trial Court.

(DEO NARAYAN THANVI), J. (A.M.KAPADIA), J.

RANKAWAT JK, PS