Supreme Court of India

Ananta Kathod Pawar & Ors vs The State Of Maharashtra on 14 August, 1997

Supreme Court of India
Ananta Kathod Pawar & Ors vs The State Of Maharashtra on 14 August, 1997
Author: Mukherjee
Bench: M.K. Mukherjee, S. Saghir Ahmad
           PETITIONER:
ANANTA KATHOD PAWAR & ORS.

	Vs.

RESPONDENT:
THE STATE OF MAHARASHTRA

DATE OF JUDGMENT:	14/08/1997

BENCH:
M.K. MUKHERJEE, S. SAGHIR AHMAD




ACT:



HEADNOTE:



JUDGMENT:

THE 14TH DAY OF AUGUST, 1997
Present:

Hon’ble Mr. Justice M.K. Mukherjee
Hon’ble Mr.Justice S.Saghir Ahmad
I.G.Shah, V.N.Ganpule, Sr.Advs., A.M.Khanwilkar, Kailash
Vasdev, (D.M.Nargolkar) Adv. for S.M.Jadhav, Adv./Advs. with
them for the appearing parties.

J U D G M E N T
The following Judgment of the Court was delivered:

J U D G M E N T
MUKHERJEE,J.

The 6 appellants before us and 5 others were arraigned
before the Additional Sessions Judge, Thane for rioting,
atternpting to commit murder and other related offences.
The trial ended in convictions of all of them under Sections
148, 324/149, 324/149 I.P.C. and sentences of different
terms of imprisonment. In appeal, the High Court affirmed
their convictions but reduced the sentences to the period
already undergone and imposed a fine of Rs.250/- each. The
above judgment of the High Court is under challenge in this
appeal.

2. According to the prosecution on June 24, 1978 between
7.00 and 7.30 A.M. the accused persons formed an unlawful
assembly armed with swords, spears, iron rods and sticks in
village Arwali with the common object of assaulting Tukaram
(P.W.2), Ballaram (P.W.3), Gajana (P.W.4), Vasant (P.W.5),
Ankush (P.W.6), Nagubal (P.W.7), Ganpat (P.W.8) and of
attempting to commit the murder of Pundalik (P.W.9) and in
prosecution of the said common object used force and
violence against all of them.

3. The defence of the accused persons was that it was the
complainant party which attacked them with various weapons
as a result of which one of them, namely, Haribhau died
while others sustained injuries. According to the defence,
to save their skin they filed a false case against them.

4. On consideration of the evidence adduced during trial,
the trial Court held that the incident did not take place in
the manner alleged by the prosecution witnesses. The trial
Court further held that having regard to the injuries found
on the persons of the accused and the fact that one of them,
namely, Haribhau succumbed to the injuries, it was clear
that there was a free fight between the two groups, each one
coming armed with weapons. The trial Court observed that
every prosecution witness tried to feign ignorance about the
injuries sustained by some of the appellants and about the
cause of death of Haribhau. It then referred to the
judgment of this Court in Lakshmi Singh Vs. State of Bihar
[AIR 1976 Supreme Court 2263] and concluded as under:

“If these principles are applied to
the facts of the present case, it
can be said that the prosecution
has suppressed he genesis and
origin of the occurrence and has
not presented the true version as
to how the incident started. It
can equally be said that the
prosecution witnesses are telling
lies on material points.”

5. In our considered view, with the above observations and
findings, the trial Court was not at all justified in
convicting the appellants for rioting or for the other
offences with the aid of Section 149 I.P.C. Equally
untenable is the High Court’s affirmation of the above
convictions for the evidence on record clearly establishes
the findings recorded by the trial Court. Once the trial
Court found that there was a sudden and free fight between
the two groups in which members of both the groups sustained
injuries, the trial Court should have held that there was no
scope for convicting members of one of those groups under
Sections 147 or 1481 I.P.C. and for that matter for
substantive offences with the aid of Section 149 I.P.C. In
such a case, the accused persons would be liable for their
individual acts and would not be liable vicariously. In the
instant case, we are unable to convict the appellants for
their individual acts also as no specific evidence was led
by the prosecution in that regard.

4. For the foregoing discussion, we allow this appeal, set
aside the impugned order of convictions and sentences and
acquit the appellants of the charges levelled against them.
The fine if paid, be refunded to the appellants.