Allahabad High Court High Court

Gajraj Son Of Indal And Ors. vs State Of U.P. on 28 September, 2007

Allahabad High Court
Gajraj Son Of Indal And Ors. vs State Of U.P. on 28 September, 2007
Author: S Charan
Bench: I Murtaza, S Charan


JUDGMENT

Shiv Charan, J.

1. The present appeal has been instituted against the judgment am order dated 29.10.1986 passed by the then IIIrd Additional Sessions Judge, Fatehpur S.T. No. 351 of 1984 State v. Gajraj and Ors. under Sections 147, 302/149, 125/149 and 323/149 I.P.C., P.S. Khaga, district Fatehpur.

2. By the impugned judgment and order, the learned Sessions Judge convicted the appellants for the offence under Section 302/149 I.P.C. and sentenced them to life imprisonment. The appellants were further convicted and sentenced 6 months R.I. for the offence under Section 325/149 I.P.C. and for the offence under Section 147 I.P.C. also sentenced for 6 months R.I.

3. The brief narration of the facts are as follows:

Om Prakash complainant lodged the F.I.R. with the allegation that the accused persons namely, Gajraj, Dharmpal, Shiv Saran, Anant Prakash and Lal Ji are inimical from his elder brother Ram Kripal. Lal Ji was serving in Punjab. He after committing the theft of some cash and one wrist, watch of Radhey Lal fled away to his village. Radhey Lal has got relation with Sukhram Pasi in tillage Shikarpur. Sukhram Pasi called a panchayal of the villager in this count :tion and in the panchayat, Ram Kripal pressurized Lalji to return his cash, wrist watch and clothes stolen by him from Punjab, but Lalji refused to return these articles. Lalji and his brother threatened Ram Kripal to kill him. On 19.7.1984 deceased Ram Kripal had gone to weed the field of one Patuli in which the saplings of rice were sown. The complainant, his sister Gayetri Devi, father Ghanshyam and his brother Ram Pratap were also present there in the field who were cutting fodder for the cattle. At about 9.00 A.M. Gajraj, JharmpaL Shiv Saran, Lalji, Anant Prakash and one Arjun relation of Lalji appealed on the spot armed with lathies. All these accused persons challenged Ram Kripal and Gajraj and told that Ram Kripal may not be escaped alive from there. On it all these accused persons attached on his brother Ram Kripal by lathies. Ghanshyam, Rameshwar, Ram Pratap rushed to rescue Ram Kripal. But these persons thrashed witnesses also by lathies. Injuries were caused to them. Witnesses Babu Lal, Jagatpal and several other persons reached on the spot. After arrival of all these persons, the accused persons escaped from the spot. On the way to hospital Khaga, Ram Kripal succumbed to his injuries. Thereafter dead body was brought at the Police Station. The investigation of the case was entrusted to S.I. B.D. Singh. Daring investigation he got prepared he inquest report along with other documents through. S.I. R.D. Verma, recorded statement of the witnesses and arrested accused Lalji. On his transfer remaining investigation was conducted by S.I. Ranjit Singh and after completing the investigation charge-sheet was submitted against the accused persons.

4. Prosecution in support of the allegation examined Mohd. Hakij Head Constable (P.W.1) He is a formal witness. On 19.7.2004 he has posted as Head Muharrir at police station Khaga. Written FIR was filed by Raja Ram at the police station and on the basis of the written FIR he prepared chik Ext. Ka 1. He also stated that he made entry in the general diary which is Ext.Ka 2. S.I. Ram Dayal Verma P.W 2 was also a formal witness. He stated that in his presence on 19.7.84 the case was -registered at the police station. Deceased Ram Kripal was brought at the police station. On the direction of Station Officer he prepared inquest report and other documents relating the dead body. After preparation of documents of inquest report dead body was sent for post mortem. He proved the documents inquest report Ext.Ka-3, Challan lash, photo lash, letter to RI, letter to CMO, the sample of seal Ext.Ka-4 to Ka-8 respectively.

5. Ghan Shyam P.W.3 stated that he is acquainted with the accused persons present in the court. Except Arjun rest are of his village. Arjun is resident of village Kamalpur and he is the son of Mausi of Lalji. Lalji and Anand Prakash are the real brother. Gajraj, Dharampal and Sheo Saran are the real brothers. All these persons are the members of the gang of Lalji. Arjun was also known to him from earlier to the incident as he used to visit at the house of Lalji. That the murder of his elder brother Ram Kripal was committed about 81/2 -9 months earlier at about 9.00 a.m. He went at his field of village Patuli situate towards west of the village for weeding out unwanted gram. Paddy was sown in the field. Along with him his father Ghanshyam, brother Ram Pratap and Ram Kripal and sister in law Gayatri Devi also went there. All of them were busy in weeding in the field of paddy. At about 9 a.m. Gjaraj, Dharam Pal, Shiv Saran, Lalji, Anand Prakash, Arjun armed with lathis reached at the field and challenged them. Gajraj exhorted that today Ram Kripal may not escape alive, kill him. On it all the accused persons attacked on Ram Kripal by lathis. He along with his father, brother Ram Pratap and Rameshwar rushed for his rescue. His sister in law(Bhabhi) also rushed for rescue but the accused persons namely, Ram Pratap, Ghanshyam and Rameshwar beat them also. Due to fear he did not go for rescue. They raised alarm, Rameshwar was grazing the catties near the field. He also rushed at the spot. Witnesses Jagat Pal, Babu Lal and several other persons also reached there. On their arrival and on their scolding accused persons fled away awards west. Ram Kripal fell down on the spot sustaining injuries and become unconscious. A cot was brought from the house and Ram Kripal was lied on the cot and tool, at Khaga for treatment. Injured also accompanied him. On arrival at Baba Ka Purwa Ram Kripal succumbed to the injuries. Om Prakash met them near the railway line and on his dictation he prepared the FIR. He also proved the written FIR Ext.Ka-9. Rameshwar P.W.4 is an eye witness and he stated that except Arjun rest of the accused persons-belong to his village, Gajraj and Shiv Saran had died. Diaram Pal, Anand Prakash. Lalji present in court are the resident of his village. Gajraj and Dharam Pal are real brothers, Anand Prakash and Lalji are also the real brothers. All the accused persons except Arjun belong to the same family. Arjun is the son of Mausi of Anand Prakash. He further stated that incident took place about 2 years earlier in the month of Sawan at about 9.00 a.m. He was grazing his catties near the field of Ram Kripal situated at village Shikarpur. Ram Kripal, his wife and father and two brothers were busy in weeding of the field of paddy. The accused persons armed with lathi reached at the spot. At a distance about 2-3 paces from Ram Kripal, the accused persons challenged and exhorted other co-accused persons. That Ram Kripal may not be spared alive today and kill him. Ram Kripal was busy in weeding of the crop having his face towards north. These accused persons reached towards south and a clacked on him. These persons cried Ram Kripal’s father and another rushed to his rescue and they were also beaten by the accused persons. That he also rushed for the rescue of Ram Kripal but he was also beaten by the accused persons by lathi. Jagat Pal and Babu Lal were standing at the same place and saw the incident. After causing injuries accused persons escaped towards west. Ram Kripal sustained serious injuries by beating of the accused persons. Ram Kripal was taken at the police station on a cot along with injured person. When they reached near the well of Babe Ka Purwa, Ram Kripal succumbed to his injuries. On the dictation of Raja Ram, Om Prakash prepared FIR. They took the dead body of Ram Kripal along with the FIR at the police station. Then he and other injured were medically examined at the government hospital Khaga. Riyasat P.W.8 is also an witness of motive. He stated that he is the village pradhan of Shikar pur. About two months ago at the door Panchayat vas called. Sukhram Pasi and Majhil also called for Panchayat. Chhote Lal, Anand Prakash, Ram Kripal, Ram Kishan, Radhe Lal, Gajraj and several other persons were present in Panchayat. Proceedings of the Panchayat were reduced in writing. It was also resolved in the Panchayat that all the belongings of Radhe Lal cloths money etc brought by Lalji from Jalandhar shall be returned to Radhe Lal. It was also resolved that Lalji will return the cloths and Rs. 700/- to Radhe Lal. Radhe Lal was demanding a sum of Rs. 885/- from Lalji but Panchayat delivered the verdict to return Rs. 700/- to Radhe Lal. Proceedings of the Panchayat were recorded by Amrit Lal. Radhe Lal, Lalji, he himself and several other persons put their signatures on the proceedings of Panchayat and he proved the written proceeding of Panchayat.

6. Dr. V.C. Rai P.W.5 conducted the medical examination of Rameshwar, Ghanshyam and Ram Pratap and proved their injury report Ext.Ka 10 to Ka 12. Following injuries were found on the body of Rameshwar:

1. Contusion swelling 4 cm x 2 cm on left side of scalp just below left ear. Inj. Kept u.o

2. Lacerated wound 1 cm x 2 cm on back of scalp 12 cm from left ear.

3. Contusion 8 cm x 4 cm on left upper arm.

4. Contused swelling 6 cm x 3 cm on left forearm, 12 cm below from left wrist joint.

5. Lacerated wound 1 cm x 1/2 cm 7 cm above right elbow joint on fore head x Bone deep inj. Kept u.o.

6. Lacerated wound 11/2 cm 11/2 cm x muscle deep, on right side of fore am, 6 cm below right elbow joint. Inj. kept under observation.

7. lacerated wound 3 cm x 1/2 cm, right side of leg 10 cm below right knee joint.

8. Lacerated wound 11/2 cm x 1/2 cm on the left leg. 9 cm below left knee joint.

9. Contused swelling 18 cm x 6 cm on right side of thigh. Injury kept under observation, 6 cm z above right knee joint. Inj. Report kept under observation.

7. Following injuries were found on the body of Ghanshyam:

1. lacerated wound 1 cmx 1/2 cm x muscle deep on right side of upper arm, 10 cm above right elbow joint.

2. Contused swelling 5 cm x 5 cm on injury No. 1 injury kept under observation

3. Contused swelling 30 cm x 8 c m on right side of lower leg including right knee joint. Inj. Kept under observation advised for x-ray.

4. Contused swelling 32 cm x 8 cm on left side of lower leg including left ankle joint. Inj. Kept under observation advise for x-Ray. 4 cm below left knee joint

8. Following injuries were found on the body of Ram Pratap.

1. Contused swelling 10 cm x 6 cm on left side of thigh including left knee joint. Injury kept u.o. Adv for x-ray effected part.

9. Dr. G.S. Gaur Senior Orthopedic Surgeon conducted the autopsy of the dead body of deceased Ram Kripal and he proved the post mortem report Ext.Ka 13. Following ante-mortem injuries were found on the body of the deceased:

(1). Lacerated wound 2″ x 1″ x Bone deep on the Rt side of forehead 1/2″ above the Rt eye brow. Margins irregular & lacerated.

(2). Lacerated wound 1/2″ x 1/2″x Bone deep on the midline of forehead Margins irregular & lacerated.

(3). Lacerated wound 1/2″ x 1/2 “x cartilage deep on the Rt ear at the external part of the pinna.

(4) Contusion 1″ x 1″ on anterior surface of right wrist joint

(5) Contusion 2″ x 1″ on the posterior surface of the light elbow.

(6) Lacerated wound 1″ x 1″ x bone deep; on the posterior surface of the left elbow.

(7) Multiple contusion in an area 18″ x 10″ on the back.

(8) Abrasion 5″ x 2″ on the right knee anterior surface.

The injuries found on the body of Ram Kripal cannot be said to be fabricated for the purposes of this case.

10. B.D. Singh P.W.7 is the Investigating Officer and he proved site plan Ext.Ka 10, charge sheet Ext.Ka 11 (this exhibit has wrongly been numbered)

11. The accused appellants in their statements under Section 313 Cr.P.C. denied all the allegation levelled by the prosecution. They further alleged that they had falsely been implicated in this casa due to enmity. It has further been alleged by Gajraj accused that dacoit entered in the house of Ram Kripal in the early hours of the morning and they thrashed the family members of his house. On the pressure of the villagers dacoit escaped from, the spot. The accused persons in he defence examined Sri Arun Kumar Misra. Advocate (D.W.1). He stated that on 27.8.1984 Sukhram son of Sundar Pasi carat to him and on his direction mi application and affidavit were prepared by him. Ex.Kha-1 is the application and Ex.Kha 2 is the affidavit.

12. We have heard learned Counsel for the appellants namely Sri Jagdish Singh Senger and Sri Arunendra, learred A.G.A. for the State and perused the entire material on record.

13. It has been argued by leaned counsel for the appellants that the appellants have wrongly been convicted for the offence under Sections 302/149, 325, 149 and 147 I.P.C. There is no evidence that the accused appellants formed an unlawful assembly with a common object of committing murder of Ram Kripal (deceased), There was no common object, of the accused persons. Hence no question arises for forming an unlawful assembly. The accused persons belonged to different family. Further he argued that on the body of the deceased only two injuries were found fatal. Rest injuries were simple in nature. It has not been alleged that which of the accused persons caused these injuries No. 1 and 2. Hence all the accused persons cannot be convicted for the offence under Section 302/149. At the most case can be said of Section 304(2) I.P.C. or 325/149, 323/149 I.P.C. No motive was available to the accused persons to commit the murder of Ram Kripal. The motive alleged by the prosecution is of trivial nature. It appears unreliable that accused persons due to this motive had gone to commit murder of Ram Kripal. The articles belonged to Radhey Lal who was not related to Ram Kripal. There are contradiction discrepancy in the statement of witnesses. The prosecution examined Rameshwar (PW-4) and Raja Ram (PW-3) as the eye witness of the incident. Raja Ram is a close relative of the deceased. Rameshwar is also interested witness. No independent witness has been produced by the prosecution.

14. Learned AGA opposed the argument of the learned Counsel for the appellants; and it has been further argued that it is a case of direct evidence. The incident took place in broad day light at about 9:00 AM. All the witnesses examined by the prosecution were present on the spot and they also sustained injuries. As Ram Kripal insisted and pressurized in the Panchayat to Lal Ji to return the articles of Radhey Lal which he had taken away from Punjab after committing theft. And due to this reason the appellants threatened Ram Kripal to eliminate him. And due to this reason the appellants after forming unlawful assembly attacked Ram Kripal and other witnesses while working at the field. And as a result of injuries Ram Kripal died on way to hospital. And other injured persons also sustained injuries. There is no question of false implication of accused appellants.

15. From the perusal of prosecution story it is apparent that the case is based on direct evidence. Incident took place on 19.7.1984 at about 9:00 AM when Ram Kripal and other injured persons were working at paddy field and all the accused persons appeared at the field armed with Lathies. About three days earlier a Panchayat was called at the instance of Shukhram in order to put pressure upon Lal Ji to return stolen article to Radhey Lal which were stolen from Punjab where Lal Ji a was also working. Raja Ram (PW-3) has stated that he was also present in the Panchayat and in that Panchayat Lal Ji was reluctant to return the stolen articles of Radhey Lal. But Ram Kripal pressurized to Lalji to return the articles and on the pressure of Ram Kripal, Lalji had to return the articles stolen by him from Punjab. It has also been alleged by this witnesses that in the Panchayat these accused persons threatened to kill him. It has also been stated that some paper was prepared in writing regarding the decision of the Panchayat. Although the suggestion has been given to this witness that no Panchayat was called as alleged by him and that docoit entered into the house in the morning and in the dacoity injuries were sustained but this witness denied from this suggestion. The prosecution also examined Sri Riyasat Husain (PW-8) to prove the motive. At the relevant period he was the Village Pradhan and the Panchayat was convened at his door at the instance of Shukh Ram Pasi and Radhey Lal. The accused persons, Ram Kripal and several other persons participated in the Panchayat. It was resolved in the Panchayat that Lalji had stolen clothes, cash and wrist watch of Radhey Lal from Jalandhar. Radhey Lal wanted his articles back from Lalji whereas, Lalji was reluctant to return these articles. Panchayat ordered Lalji to return sum of Rs. 700/- and clothes to Radhey Lal. Although Radhey Lal demanded Rs. 885/- but the matter was settled at Rs. 700/-. Regarding the verdict of Panchayat a written document was prepared and he proved that document. This witness has also stated that during the proceeding of Panchayat Gajraj and others threatened to Ram Kripal. He further stated in cross-examination that there had been Criminal litigation in between him and Ram Kripal, Rajaram and others. Brij Lal father of Lalji and Dharampal appeared as witness in that case against him and he was acquitted in the case. According to the prosecution this was the motive for the accused persons to commit the murder of Ram Kripal. Learned Counsel for the appellants argued that the matter as alleged by the prosecution is of trivial nature. No direct motive was available to the accused persons against Ram Kripal. Radhey Lal was not at all connected with Ram Kripal and there can be no reason for Lal Ji and other accused persons to threaten Ram Kripal in the Panchyat and thereafter to attack him along with the other accused persons. Although it is a fact that no direct motive was available to the accused persons to commit the murder of Ram Kripal. It has also been alleged by the prosecution that Lalji and Radhey Lal relation of Sukh Lal had been working in Punjab. And Lalji committed theft of articles and cash of Radhe Lal and then fled away from there to the village. Radhey Lal had relation of Sukh Lal of village Sikarpur, hence he came in the village and insisted for convening a Panchayat so that Lalji may be pressurized to return the stolen articles. The prosecution has proved that a Panchayat was convened to consider the matter of return of the stolen articles of Radhey Lal stolen by Lalji from Punjab, the member of the Panchayat put pressure upon Lalji to return the stolen articles. Ram Kripal actively participated in Panchayat and it was on the instance and pressure of Ram Kripal that Lalji had to return the stolen articles and cash to Radhey Lal. It may he possible that Ram Kripal actively participated in the Panchayat and Lalji and other accused persons became annoyed from this active role of Ram Kripal. In the Panchayat itself the accused persons threatened Ram Kripal to kill him. Afterwards in the furtherance of common object of unlawful assembly the accuser appellants committed murder of Ram Kripal and caused injures to the other person. Otherwise there was no enmity of the deceased and injured persons from the accused persons. There could have been no reason for false implication of the accused persons in the offence of murder of Ram Kripal. A suggestion has been given to the witnesses in the cross-examination as well as accused in their statement under Section 313 Cr. P.C. stated that in the morning hours the dacoits entered into the house and these dacoits thrashed the resident of the house and as a result of thrashing Ram Kripal died. But these accused persons have falsely been implicated after the death of Ram Kripal. But there appears no substance in the contention of the learned Counsel for the appellants. No evidence has been produced by the accused persons to allege that unknown dacoits entered into the house of the deceased and thrashed the residents of the house. On the pressure of the villagers dacoits escaped from the spot. There is no circumstance at all to draw inference that the dacoits illegally entered into the house of the deceased and caused injuries to Ram Kripal and others injured persons. Merely suggestion to the witnesses and averments in the statements under Section 313 Cr.P.C. is not sufficient. The evidence should have been produced by the accused persons to prove all these facts. But there is no evidence on record to draw the inference that dacoits entered into the house in the early hours in the morning and that dacoits caused the injuries. From the statement of the witness we are of the opinion that the motive was available to the accused persons to commit the murder of Ram Kripal and caused injuries to other persons. The statement of Sri Riyasat Husain (PW-8) the then Pradhan is also most material. He is independent witnesses. It can not be said that in any way he was related with the family of the deceased. He has specifically stated that a Panchayat was convened in the village to resolve the matter of return of stolen articles of Radhey Lal stolen by Lalji from Punjab. We disagree to this argument of the learned Counsel for the appellants that this motive is of the trivial nature and it can not be expected that accused persons due to this trivial matter formed an unlawful assembly and committed the murder of Ram Kripal and caused injuries to other persons. We are of the opinion that the prosecution has proved the motive.

16. In the present case it is also material fact that as a result of injuries Ram Kripal died on way to hospital. But Rameshwar, Ghanshyam and Ram Pratap also sustained injuries. Rameshwar is injured witness and he is not related with the deceased. He was grazzing his cattle at that time and on the noice he rushed on the spot for rescue of Ram Kripal and others and this witness was also beaten by the accused persons and following injuries were sustained by him.

(1) Contusion swelling 4 cm x 2 cm on left side of scalp just below left ear. Injury kept U.O.

(2) Lacerated wound 1 cm x 2 cm on back of scalp 12 cm from left ear.

(3) Contusion 9 cm x 4 cm on left upper arm.

(4) Contused swelling 6 cm x 3 cm on left forearm, 12 cm below from left, wrist joint.

(5) Lacerated, wound 1 cm x 1/2 cm 7 cm above right elbow joint on forehead x bone deep injury kept under observation.

(6) Lacerated wound 11/2 cm x 1/2 cm muscle deep, on right side of forearm, 6 cm below right elbow joint, injury kept under observation.

(7) Lacerated wound 3 cm x 1/2 cm right side of leg 10 cm below right knee joint.

(8) Lacerated wound 11/2 cm x 1/2 cm on the left leg. 9 cm below left knee joint.

(9) Contused, swelling 18 cm x 6 cm on light side of thigh. Injury kept under observation, 6 cm above right knee joint. Injury report kept under observation.

Injury No. 1,5.6,9 kept under observation advised for X-ray of effected, part. Injury No. 2,3,4,7,8 are simple.

All injuries caused, by blunt object.

Duration of injury is fresh with 6 hours.

17. Above injuries cannot be said to be fabricated for the purpose of this case. Ram Pratap brother of the deceased also sustained injuries. Ghanshyam is the father of Ram Kripal. It has been stated by these persons that they were present on the spot when the accused persons attacked Ram Kripal and they also rushed to rescue Ram Kripal but they were beaten by the accused persons. By no stretch of reasoning it can be said that these injuries were manufactured. Moreover this is the suggestion to the witnesses that unknown dacoit entered into the house and they caused these injuries. Wherein there is no possibility of sustaining the injuries by the deceased and other injured persons by unknown dacoit. The defence tried to develop this story regarding sustaining the injuries by deceased and other injured persons But there is no substance in the suggestion. We are of the opinion that these abused person caused injuries on the body of Ram Kripal.

18. Injuries No. 1 and 2 are on the head and undisputedly these injuries were sufficient for death in ordinary course. And rest of the injuries No. 3 to 8 are not on the vital part of the body. But it cannot be said that these injuries were not caused on the body of the deceased. And number of injuries show that accused persons were several in number. Moreover the injured had also sustained numerous injuries and it cannot be said that their injuries were caused by one or two persons. We disagree with the argument of the learned Counsel for the appellants that only injuries No. 1 and 2 are fatal and rest of the injuries were simple in nature. And that the prosecution has not attributed that who caused these injuries. In these circumstances, it cannot not be said that the case is not covered under Section 302 I.P.C. or covered under Section 304 I.P.C. The injuries No. 1 and 2 itself show the intention of committing the murder of Ram Kripal. There was fracture of the skull due to these injuries. The case cannot be said to be covered under Sections 304 or 325 I.P.C.

19. It is not a case of grave and sudden provocation. According to the prosecution, in the Panchayat, the accused persons threatened Flam Kripal to kill him. But if in the Panchayat there had been exchange of hot argument in between the deceased and accused persons and the accused persons caused injuries at that time then it could have been said that it was a case of grave and sudden provocation but it is not so in the present case. Firstly, the accused persons threatened Ram Kripal to kill him being annoyed from his active participation in the deliberation of Panchayat. Thereafter 2 or 3 days of this Panchayat the accused persons attached on him while he was working along with other injured persons at the paddy field. In these circumstance, it cannot be said that it is a case of grave and sudden provocation. Moreover, it cannot be said that it is a case of culpable homicide not amounting to murder. The accused persons being aggrieved from the active participation of Ram Kripal in the Panchayat planned to commit the murder of Ram Kripal and they also formed an unlawful assembly to commit the murder and further in furtherance of common object the murder of Ram Kripal, went at the field where Ram Kripal aid other were working and attacked on him. From all this conduct of the accused persons only inference can be drawn that the accused persons attacked on Ram Kripal with intention to commit his murder. From these circumstances inference shall not be that it is a case of Section 304 I.P.C. and 304 part II. But it is a case of pre-planned murder.

20. It has been argued by learned Counsel for the appellants hat the prosecution has not proved common object of the unlawful assembly and in this circumstance, the Sessions Judge committed illegality in convicting the accused persons for the offence under Section 302/149 I.P.C. In this connection learned Counsel for the appellants cited Chikkarange Gowda and Ors. v. State of Mysore. It has been held by Hon’ble Apex Court.

(9) It is quite clear to us that on the finding of the High Court with regard to the common object of the unlawful assembly, the conviction of the appellants for an offence under Section 302 read with Section 149, Penal Code cannot be sustained. The first essential, element of Section 149 is the commission of an offence by any member of an unlawful assembly; the second essential part is that the offence must be committed in prosecution of the common object of the unlawful assembly, or must be such as the members of that assembly knew to be likely to be committed in prosecution of the common object.

In the case before us, the learned Judges of the High Court held that the common object of the unlawful assembly was merely to administer a chastisement to Putte Gowda. The learned Judges of the High Court did not hold that though the common object was to chastise Putte Gowda, the members of the unlawful assembly knew that Putte Gowda was likely to be killed in prosecution of that common object. That being the position the conviction under Section 302 read with Section 149, Penal Code was not justified in law.

(10) So far back as 1873, in Queen v. Sabed Ali 20 Suth W R (Cr) 5(A), it was pointed out that Section 149 did not ascribe every offence which might be committed by one member of an unlawful assembly while the assembly was existing, to every other member. The section describes the offence which is to be so attributed under two alternative forms: (1) it must be either an offence committed by a member of the unlawful assembly in prosecution of the common object of that assembly; or (2) an offence such as the members of that assembly knew to be likely to be committed in prosecution of that object.

In Barendra Kimar Ghosh v. Emperor 52 Ind App 40 : AIR 1925 PC1 (B) the distinction between Sections 149 and 34, Penal Code was pointed out. It was observed that Section 149 postulated an assembly of five or more persons having a common object, namely, one of those objects named in Section 141, and then the doing of acts by members of the assembly in prosecution of that object or such as the members knew were likely to be committed in prosecution of that object. It was pointed out that there was a difference between common object and common intention; though the object might be common, the intention of the severed members might differ. The leading feature of Section 34 is the element of participation in action, whereas membership of the assembly en the time of the committing of the offence is the important element in Section 149. The two sections have a certain resemblance, and mm to a certain, extent overlap, but it can not be said that both hair the same meaning.

21. But in the present case it was mentioned in the charge that the common object of unlawful assembly was to commit the murder of Ram Kripal and in prosecution of common object of unlawful assembly the murder of Ram Kripal wais committed. It is not a case in which it can be interpreted that some persons caused the injuries with the intention of killing Ram Kripal and some accused caused injuries to him for causing simple injuries. All the accused persons caused injuries to Ram Kripal in order to commit his murder. No benefit can be given to the appellants on the basis of this ruling.

Learned Counsel for the appellants also cited Bhajun Singh and Ors. v. State of Punjab in which the Hon’ble Supreme Court held as under:

Taking into account all the circumstances we find the common object of the unlawful assembly was to cause a grievous hurt. It has to be considered whether all the accused should be found guilty of an offence under Section 302/149, for the injury caused by one of the members of the unlawful assembly which is found to be sufficient in the ordinary course of nature to cause death. None of the appellants has been specifically charged under Section 302 and it is therefore not possible to hold any one of the appellants guilty of causing the injury which is sufficient, in the ordinary course of nature, to cause death. We are also not satisfied from the circumstances that the injury was caused in prospection of common object of the assembly for that the members of the assembly knew it likely to be caused in prosecution of the common object.

22. This judgment of the Hon’ble Apex Court is not applicable in the present case. In the present case the appellants were charged with murder of Ram Kripal. And there are a number of injuries.

Learned Counsel for the appellant further cited , Santosh v. State of Madhya Pradesh. The Hon’ble Apex Court held as under:

8. A reference made to Chikkarange Gowda v. State of Mysore would show that each member of a mob need not be necessarily be held liable for the actions of every other member of that mob. It may be easier, in some respects, to prove a common object as a basis for a vicarious liability under Section 149, IPC, than to establish a common intention within the meaning of Section 34, IPC than to establish a common intention within the meaning of Section 34 IPC. Nevertheless, as was pointed out by this Court in Chikkarange Gowda’s case (Supra), the principle has been well recoginized since the decision in 1873 in Queen v. Sabed Ali (1873) 20 Suth WR (Cr) 5A that every offence which may be committed by a member of an unlawful assembly will not be necessarily ascribed to or vicariously fastened upon every other member of that assembly by using Section 149. IPC. The likelihood of causing of death by the nature of the actions of the members the assembly must be shown to be with in the knowledge of a member who is to be made vicariously liable for a death. Such knowledge may be inferred from the nature of the actions committed by other in an unlawful assembly which the
member, held vicariously liable continues to associate himself with despite these actions seen by him or known to him.”

23. In the circumstance of the case, this judgment is also of no help to the appellants. Hence, we disagree with the argument of learned Counsel for the appellants that there was no common object of all the appellants to commit the murder of Ram Kripal. We also disagree with the argument of learned Counsel for the appellants that this was the case of ordinary Marpeet.

24. For the reasons mentioned above, we are of the opinion that the appellants being annoyed from the active participation of the decease Ram Kripal in the Panchayat formed unlawful assembly in order to commit his murder. The Panchayat in which Ram Kripal actively participating was convened 2 or 3 days before the incident. At the Panchayat the excused persons threatened to Ram Kripal to commit his murder. Numerous injuries of lathies were caused to Ram Kripal as well as other injured persons. The intention was to commit the murder. The motive was available to the accused persons and prosecution has proved the motive by independent witness Sri Riyasat Hussain. All the accused persons have common object of unlawful assembly to commit murder of Ram Kripal and thereafter on 19.7.1984 at 9.00 A.M. committed murder. It is not a case of simple marpeet. The prosecution story also cannot be said improbable as the motive is of trivial nature as argued by learned Counsel for the appellants. There is no reason for false implication of the appellants in the minder. We are of the opinion that the prosecution proved the guilt of the accused persons beyond all reasonable doubts. There is no merits m the appeal and the same is liable to be dismissed.

25. The appeal is dismissed.

26. The judgment of the learned Sessions Judge is confirmed. Conviction and sentence is upheld. The appellants shall be confined in imprisonment to serve the sentences awarded by the Sessions Judge.

27. The C.J.M., Fatehpur shall ensure the compliance of the judgment. A copy of this judgment shall be sent to C.I.M. concerned for compliance of the order.