High Court Madhya Pradesh High Court

Uma Dutt vs The State Of M.P on 27 June, 2011

Madhya Pradesh High Court
Uma Dutt vs The State Of M.P on 27 June, 2011
                                              (1)                      Cr.Appeal No. 265/03


                 HIGH COURT OF MADHYA PRADESH AT JABALPUR

          DIVISION BENCH:HON'BLE SHRI JUSTICE RAKESH SAKSENA
                         HON'BLE SHRI JUSTICE T.K.KAUSHAL

                           CRIMINAL APPEAL NO. 265/2003

APPELLANTS:                      1.      Umadutt S/o Bholeram, aged about 26
                                         years,

                                 2.      Bindu @ Arvind S/o Bholeram, aged about
                                         21 years,

                                 3.      Amit S/o Om Prakash Dubey, aged about
                                         19 years,

                                 4.      Smt. Vishakha Bai W/o Om Prakash
                                         Dubey, aged about 40 years

                                         All R/o Mali Mohalla, Shahgunj, District
                                         Sehore (M.P.)


                                   Versus


RESPONDENT:                                State of Madhya Pradesh through Police
                                           Station, Shahgunj, District Sehore (M.P.)
-------------------------------------------------------------------------------------------------

For the Appellants : Shri Amod Gupta, Advocate.
For the respondent/State : Shri Prakash Gupta, Panel Lawyer.

Date of hearing : 20/01/2011
Date of judgment: 27/01/2011

(J U D G M E N T )
Per: Rakesh Saksena; J,

Appellants have filed this appeal against the judgment dated

20.1.2003, passed by Additional Sessions Judge, Nasrullanganj, District

Sehore in Sessions Trial No. 191/1999, convicting them under Sections

302/149, 147, 148, 324/149 and 323/149 of the Indian Penal Code and

sentencing them to imprisonment for life with fine of Rs. 500/-, rigorous
(2) Cr.Appeal No. 265/03

imprisonment for one year, rigorous imprisonment for one year, rigorous

imprisonment for one year and rigorous imprisonment for one year on

each count respectively.

2) Briefly stated, facts of the prosecution case are that there had

occurred a dispute on 24.7.1999 between Kusum Dubey, the deceased

with family members of her neighbour Om Prakash Dubey for her

plucking `mehndi leaves’, which however, was pacified. On 27.7.1999,

when Ram Kishore Dubey, husband of Smt. Kusum Dubey was going to

market, as soon as he reached infront of the house of neighbour

Bholaram, accused persons six in number confronted him. They were

armed with Farsa, Luhangi, Iron Rod, Gidia and Lathis. They challenged

him to settle the score and in a concert attacked him with their weapons.

Hearing shrieks of Ramkishore Dubey, Kusum Dubey rushed to the spot

and tried to rescue her husband, but they assaulted her also causing

injuries to her all over the body. Thereafter, when Nirmal, Naveen and

Jyoti, respectively sons and daughter of Ramkishore Dubey went to the

spot and tried to save their parents, they were also assaulted by the

accused persons. Hearing uproar, Ram Bharose and Mahesh also

reached at the spot. Ramkishore and Kusum succumbed to their injuries

at the spot. Nirmal (PW3) along with his Uncle Ram Bharose and Jyoti

went to police station Shahgunj and lodged the report of the incident.

Vivek Asthana (PW9), Station Officer recorded the first information report

Ex. P/2. He went to the spot and recorded merg intimation Ex. P/24 and

prepared the spot map Ex. P/3. After conducting inquest proceedings
(3) Cr.Appeal No. 265/03

and recording memorandums Ex. P/4 and Ex. P/5, dead bodies of Ram

Kishore and Kusum Dubey were sent to Community Health Centre,

Budhni. Injured Nirmal, Naveen and Jyoti were also sent for medical

examination and treatment.

3) On 27.7.1999, Dr. R.K.Bhatnagar (PW4) and Dr. Sandhya Rajgir

(PW10) conducted the postmortem examination of the dead bodies and

vide their postmortem reports Ex. P/4 and Ex. P/5 opined that the

deceased persons had died due to homicidal injuries and the injuries

found on their bodies were sufficient in the ordinary course of nature to

cause their death.

4) On 27.7.1999, Dr. V. Deshmukh (PW8) examined the injuries of

Nirmal, Jyoti and Naveen. Their M.L.C. reports are Ex. P/21, Ex. P/22

and Ex. P/23 respectively. In the X-ray report, humerus bone of the

hand of Naveen was also found fractured.

5) On 28.7.1999, all the accused persons were arrested and on their

information in the presence of Mansoor Ahmed (PW7), weapons used in

the commission of the offence were recovered and seized by

Investigating Officer Vivek Asthana (PW9). Clothes of accused persons

were also seized. The seized articles were sent to F.S.L. for examination.

After completion of the investigation, charge sheet was filed and the case

was then committed for trial.

6) During trial, as appeared from the cross examination of

prosecution witnesses, defence of the appellants was that some unknown

persons caused the death of deceased persons in the night. All the
(4) Cr.Appeal No. 265/03

accused persons abjured their guilt and pleaded false implication.

Accused Sumit being juvenile, was sent for enquiry to Juvenile Court,

Bhopal.

7) Prosecution examined 10 witnesses to substantiate its case.

Mahesh (PW2), Nirmal (PW3), Jyoti (PW5) and Naveen (PW6) were

examined as eye witnesses of the case. Dr. R.K.Bhatnagar (PW4) and

Dr. Sandhya Rajgir (PW10) were examined to prove the injuries found on

the body of deceased persons and Dr. V.V. Deshmukh (PW8) was

examined to prove the injuries of injured persons.

8) Learned Additional Sessions Judge after trial and upon appreciation

of the evidence adduced in the case, convicted and sentenced the

appellants as aforesaid by the impugned judgment, which has been

challenged in this appeal.

9) Appellants Om Prakash and Bholaram died during pendency of the

present appeal, therefore, their appeal stood abated. Their names were

deleted from the cause title.

10) It was not disputed by learned counsel for the appellants that

deceased Ram Kishore Dubey and Kusum Dubey died of homicidal

injuries. It is also reflected from the evidence of Dr. R.K.Bhatnagar

(PW4) and Dr. Sandhya Rajgir (PW10) that on 27.7.1999 they conducted

the postmortem examination of dead bodies of Kusum Dubey and

Ramkishore Dubey in Community Health Centre, Budhni. They found

following injuries on the bodies of Smt. Kusum Dubey and Ram Kishore

Dubey:

                                 (5)               Cr.Appeal No. 265/03




Injuries of Smt. Kusum Dubey:-

(i)     Perforated lacerated wound 2.7 cm x 0.5 cm over

lower lip on left side,

(ii)    lacerated wound 2 cm x 0.9 cm x bonedeep

mandibular region on left side,

(iii) fracture of shaft of mandible on left side. Broken

ends are visible through injury no.2,

(iv) contusion 8 cm x 2.5 cm over left side of upper

arm,

(v) lacerated wound 11 x1 x bone deep over occipital

region,

(vi) lacerated wound 8 cm x 1 cm x bone deep left

side of skull in parietal region,

(vii) lacerated wound 2.5 cm x 0.5 cm bone deep on

left occipital region,

(viii) lacerated wound 5 cm x 1cm x bone deep over

occipital region,

(ix) lacerated wound 2.9 cm x1 cm x bone deep over

left side of skull in occipital region,

(x) contusion 8 cm x 1.5 cm over back on left side

below inferior angle to scapula,

(xi) contusion 7 cm x 1.5 cm over left side of back

lumber region,
(6) Cr.Appeal No. 265/03

(xii) contusion 7 cm x 1.5 cm over left scapular

region,

(xiii) lacerated wound 1.5 cm x 0.5 cm x 0.5 cm on

left forearm above wrist,

(xiv) contusion 5 cm x 1.5 cm over sup. surface of left

shoulder,

(xv) contusion 11 cm x 2cm over back on right side

scapula,

(xvi) contusion 14 cm x 2cm over back on right side

just below inferior angle of scapula,

(xvii) lacerated wound 1 cm x 0.5 cm x 0.5 cm over

right leg,

(xviii) lacerated wound 1.5 cm. x 0.5 cm x 0.5 cm. over

medial surface of right tibia and

(xix) lacerated wound 1.5 cm x 0.5 cm x 0.5 cm over

left leg.

Injuries of Ramkishore Dubey:-

(i) Compound fracture of both bones of left leg (tibia

and fibula), visible through lacerated wound which is 8

cm x 8 cm x bone deep. Fracture of shaft of bones,

(ii) fracture of both bones of left forearm above

wrist,

(iii) fracture of shafts of both bones of right forearm

10 cm above wrist where there is contusion of 8 cm x 3
(7) Cr.Appeal No. 265/03

cm present transversly,

(iv) contusion 12 cm x 2.5 cm over lateral surface of

left upper arm,

(v) contusions 8 in number over back on right side

of scapular region in different directions. Size varies

from 10 cm x 3 cm to 7 cm x3 cm,

(vi) lacerated wound 7 cm x 0.5 cm bone deep over

right frontal region,

(vii) lacerated wound 9 cm x 0.5 cm x bone deep over

right temporal region,

(viii) lacerated wound 6 cm x 0.5 cm x bone deep over

right parietal region,

(ix) lacerated wound 1.5 cm x 0.5 cm x 0.5 cm over

right zygomatic region extending towards right eye,

(x) contusion 1 cm x 3 cm over anterior surface of

right thigh,

(xi) lacerated wound 1.5 cm x 1 cm x 1 cm over right

upper arm dorsal surface,

(xii) lacerated wound 1.5 cm x 1 cm x 1 cm over right

upper arm 1 cm above injury no.11,

(xiii) lacerated wound 1 cm x 1 cm x 1 cm over right

upper arm above injury no. 12,

(xiv) lacerated wound 2 cm x 0.3 cm x 0.9 cm over

bridge of nose transverse with fracture of nasal bones
(8) Cr.Appeal No. 265/03

visible through wound,

(xv) contusions 13 in number present over left hip,

each measuring 10 cm x 3 cm parallel,

(xvi) lacerated wound 1 cm x 0.5 cm x 0.5 cm on right

tibia above ankle joint,

(xvii) lacerated wound 3 cm x 0.5 cm x bone deep over

chin,

(xviii) contusion 8 cm x 8cm over chest on right side

and

(xix) fracture of shafts of ribs 3rd, 4th, 5th in mid

clavicular region.

In the opinion of doctors, the cause of death of Smt. Kusum

Dubey and Ramkishore Dubey was cardio-respiratory failure due to

severe hypovolumic shock, due to massive haemorhage from multiple

lacerated wounds present on the persons of deceased followed by coma

and death. All the injuries were ante mortem in nature and were caused

due to forceful impacts with hard and blunt weapons. They were

homicidal in nature.

11) Apart from the above evidence, from the evidence of Nirmal

(PW3), Mahesh (PW2), Jyoti (PW5) and Naveen (PW6), it is established

that injuries on the body of deceased persons were caused by the

accused persons and as a result of injuries they had died. Investigating

Officer Vivek Asthana (PW9) had conducted the inquest proceedings and

recorded the injuries found on the body of deceased persons in inquest
(9) Cr.Appeal No. 265/03

memo Ex. P/3 and Ex. P/4. He also recorded first informaton report Ex.

P/2 and merg report Ex. P/24 in that regard. It was thus clearly

established that deceased Ramkishore Dubey and Kusum Dubey died of

injuries sustained by them and that their death was homicidal in nature.

12) Learned counsel for the appellants, however, submitted that the

trial Court committed error in placing reliance on the evidence of eye

witnesses, who were close relatives and family members of the deceased.

No independent witness was adduced in the case. He also submitted

that the incident had occurred suddenly, therefore, it could not be held

that the appellants had any motive or intention to commit murder of the

deceased persons. As such, their conviction under Section 302/149 of

the Indian Penal Code was not justified. Learned counsel for the State,

on the other hand, justified and supported the impugned judgment of

conviction and sentence of appellants.

13) We have heard the learned counsel for the parties.

14) We have carefully considered the evidence, circumstances and the

probabilities of the case. We have also gone through the judgment

under appeal with the help of both the learned counsel for the parties.

15) It is true that no independent witness has been examined in the

case, but merely on that count the evidence of relative witnesses cannot

be discarded altogether in the absence of very cogent reason. It has

been held by the Apex Court in Rajesh Kumar Vs. State of H.P.- AIR

2009 SC 1 that there is no proposition in law that relatives are to be

treated as untruthful witnesses. On the contrary, reason has to be shown
(10) Cr.Appeal No. 265/03

when a plea of partialty is raised to show that the witnesses had reason

to shield actual culprit and falsely implicate the accused. In the instant

case, it is significant to note that Nirmal (PW3), Naveen (PW6) and Jyoti

(PW5) are the sons and daughter of deceased persons and their

presence at the place of occurrence stands established from the injuries

found on their bodies which were sustained by them in the same

incident.

16) Nirmal (PW3), the son of deceased deposed that he knew all the

accused persons. At about 7 O’ clock in the morning, while he was

studying, his father Ramkishore left for the market. Hearing hue and cry,

his mother went out of the house. He saw all the accused persons

standing there with weapons. Om Prakash (dead) had Farsa, Uma Dutt

had Luhanji, Bindu had Iron Rod, Amit had Gidia, Sumit (juvenile) had

Lathi and Vishakha Bai had Lathi. All these persons assaulted to his

father and mother. Both of them suffered injuries on their hands and

other parts of the body. When he, his brother Naveen and Sister Jyoti

went there to rescue them, they also assaulted them. Umadutt with his

Luhangi and Bindu with Iron Rod assaulted him. Bholaram assaulted his

sister. He, Naveen and Jyoti suffered injuries. His Uncles Mahesh Prasad

and Rambharose also came at the spot. His mother and father died at

the spot. He along with his uncle and sister went to police station and

lodged the report Ex. P/2.

17) Evidence of Nirmal (PW3) finds corroboration from the evidence of

Jyoti (PW5), Naveen (PW6) and Mahesh (PW2). Reiterating the same
(11) Cr.Appeal No. 265/03

story, Jyoti (PW5) and Naveen (PW6) deposed that in the morning at

about 7 A.M., when their father was going to market Om Prakash along

with other accused persons came near their house armed with weapons

and assaulted their father. Assailants were armed with Farsa, Luhangi,

Iron Rod, Lathi and Gidia. Vishakha was also armed with a Lathi. When

their mother went to save their father, all of them assaulted to her also.

Jyoti deposed that when she, Nirmal and Naveen tried to save their

parents, they were also assaulted. Bholaram dealt a Lathi blow on her

leg. Om Prakash with Farsa, Umdadutt with Luhangi, Bindu with Iron

Rod and Vishakha by Lathi assaulted to Naveen. Bholaram also assaulted

to Nirmal. Her parents died at the spot. Hearing hue and cry, her uncles

Rambharose and Mahesh also reached at the spot.

18) Mahesh Prasad (PW2) deposed that he knew all the accused

persons. In the morning when he heard noise of some quarrel, he went

out of his house and saw Ramkioshore Dubey lying on the ground and

accused persons assaulting him with Lathi, Farsa, Luhangi, etc. Some of

the accused persons were also beating Kusum Dubey, the wife of

Ramkioshore Dubey and Naveen Dubey. Victims were smeared with

blood. When Jyoti and Nirmal came out of their house to save them,

they were also assaulted.

19) All the aforesaid eye witnesses were subjected to a lengthy cross

examination, but they remained firm and nothing could be elicited out

from their evidence. The discrapencies and contradictions in their

evidence pointed out by learned counsel for the appellants were not of
(12) Cr.Appeal No. 265/03

substantial nature and were merely the matter of details. Presence of

Nirmal (PW3), Jyoti (PW5) and Naveen (PW6) is further reinforced by the

injuries found on their bodies.

20) Dr. V.V.Deshmukh (PW8) examined the injuries of Nirmal, Jyoti

and Naveen. He found following injuries on their bodies:

Injuries of Nirmal:-

      (i)     Swelling 2" x 2" on left side back,

      (ii)    swelling 2" x 3" on right hand elbow,

(iii) swelling 1″ x 1 1/2″ on left hand elbow,

(iv) swelling 2″ x 1″ above left ear and

(v) swelling 2″ x 2″ on right knee.

All the injuries were caused by hard and blunt object. They were

simple in nature. His injury report is Ex. P/21.

Injuries of Jyoti:-

      (i)     Swelling 1" x 3" on left elbow,

      (ii)    swelling 1" x 3" on left knee joint and

      (iii)   swelling 2"x 2" on right shoulder.

All the injuries were caused by hard and blunt object. They were

simple in nature. Her injury report is Ex. P/22.

Injuries of Naveen:-


      (i)     Incised wound 1" x 1/4" x 1/4" on right cheek,

      (ii)    Incised wound 1 1/4" x 1/4" x 1/4" on right side of chin,

      (iii)   swelling on left elbow joint,

      (iv)    swelling on right shoulder joint and
                                     (13)                  Cr.Appeal No. 265/03

(v) swelling on back all over right scapular area.

Injury nos. 1 and 2 were caused by some sharp edged object and

other injuries were caused by hard and blunt object. Injuries nos. 3, 4

and 5 were referred to X-ray examination. Injury nos. 1 and 2 were

simple in nature. His injury report is Ex. P/23.

21) Evidence of Nirmal (PW3) finds further support from the first

information report Ex. P/2 lodged by him at police station Shahgunj

within half an hour of the occurrence. As far as the presence of

independent witness at the spot is concerned, Naveen (PW6) testified

that after his parents died, 15-20 persons had reached from the

neighbourhood. His uncles Mahesh and Rambharose had reached first.

Mahesh (PW2) also stated that about 25-30 persons had come at the

place of occurrence, but they had come late, after the occurrence was

over.

22) We find no substance in the submissions of learned counsel for the

appellants that the evidence of aforesaid eye witnesses was not reliable

because they did not specifically point out as to which injury of the

deceased persons was caused by whom. From the evidence of Dr.

R.K.Bhatnagar (PW4), who performed the postmortem examination of

the bodies of deceased persons, it is apparent that Ramkishore sustained

19 injuries on his body. Injury no. 5 were contusions which were 8 in

number. Thus, total number of his injuries was 26 and deceased Kusum

Dubey had sustained 19 injuries on her body. The assailaints were

seven in number. Witnesses had also suffered injuries in the same
(14) Cr.Appeal No. 265/03

incident, therefore, in our opinion, it cannot be expected from the

witnesses to describe that who caused which injury to victims.

23) It is true that no specific evidence in respect of motive for the

occurrence has been adduced by the proscution, but where there is direct

evidence of the incident, the absence of prove of motive cannot be held

to effect the veracity of the prosecution case. In Gurucharan Singh

and another Vs. State of Punjab-AIR 1956 SC 460 the Apex Court

observed that where the positive evidence against the accused is clear,

cogent and reliable, the question of motive is of no importance. It was

again observed by the Apex Court in Narayan Nathu Naik Vs. State of

Maharashtra-AIR 1971 SC 1656, that the Court need not consider

the question of motive, if it is satisfied that the evidence that accused

was the assailant of victim is acceptable.

24) After closely scanning and scrutinizing the evidence on record, we

find that the evidence of eye witnesses adduced in the case is clear,

cogent and reliable. Trial Court has committed no error in placing implicit

reliance on their evidence in holding the appellants guilty of causing

death of two deceased persons namely Ramkishore Dubey and Smt.

Kusum Dubey. Their conviction under Sections 147, 148, 323/149 and

324/149 of the Indian Penal Code is also justified.

25) We find no substance in the submissions of learned counsel for the

appellants that the intention of the appellants was not to commit murder

of the deceased persons. It has been amply established that the

appellants caused in all about 45 injuries to deceased persons. There
(15) Cr.Appeal No. 265/03

were injuries on the vital parts like head and chest resulting in fractures

of many bones. They caused death of Smt. Kusum Dubey when she tried

to rescue her husband and they caused injuries to their children also

when they made attempt to save their parents. The conduct of

appellants clearly indicated that they caused death of deceased persons

with the intention of committing their murder. Their conviction by the

trial Court under Section 302/149 IPC is, therefore, affirmed.

26) In view of the above, in our opinion, no grounds have been made

out for interference. Appeal is, accordingly, dismissed.

      (RAKESH SAKSENA)                               (T.K.KAUSHAL)
          JUDGE                                          JUDGE

AD/