High Court Kerala High Court

Ajith Kumar @ Aji vs State Represented By The on 21 January, 2011

Kerala High Court
Ajith Kumar @ Aji vs State Represented By The on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 2296 of 2006()


1. AJITH KUMAR @ AJI,
                      ...  Petitioner

                        Vs



1. STATE REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SMT.AYSHA YOUSEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :21/01/2011

 O R D E R
              K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
            ------------------------------------------------------
                  CRL.APPEAL No.2296 of 2006-D
               ----------------------------------------------
                  Dated, this the 21st January, 2011

                             J U D G M E N T

K.M.Joseph, J.

Appellant stands convicted under Section 302 of Indian

Penal Code and sentenced to imprisonment for life and fine of

Rs.10,000/-. He further stands convicted under Section 449 and

Section 382 of the IPC and sentenced to further imprisonment for five

years each thereunder besides fine of Rs.5,000/- on each count, the

substantial sentences to run concurrently.

2. The case alleged by the prosecution briefly is as follows:

Deceased Elamma was residing alone in a four cents colony. On

18th August, 2003 she was found dead. Upon her brother (Pw1) being

informed and confirming her death he lodged complaint. The body

was in a putrefied stage and after postmortem it was confirmed that

she was beaten to death. Investigation revealed that the appellant

who was staying in the locality had on 13.8.2003 trespassed into the

house of the deceased hit her on the head with a wooden log and after

CRL.APPEAL No.2296 of 2006 -2-

she was killed, robbed her of gold chain.

3. Before the Court of Sessions to which it was made over

the prosecution examined Pws. 1 to 15. Exts.P1 to P22 were marked.

Material Objects were identified and marked as MOs.1 to 13. The

appellant did not adduce any defence evidence.

4. Learned counsel for the appellant would urge before us

the following contentions. There is no reliable evidence against the

appellant for the Court to enter the verdict of guilty against the

appellant. The Court below has itself disbelieved the prosecution

version about the recovery of wooden log with which it was alleged

that the appellant caused the fatal injury. The only other item of

evidence which is used against the appellant is the recovery of gold

necklace. He would point out various circumstances in an attempt to

contend that the recovery is suspect and further that even if it is found

that the recovery is found acceptable there is no reliable evidence to

establish that the chain was the one which belonged to deceased

Elamma. He would contend that when the evidence against the

appellant is only recovery in a case charged under Section 302 in

particular, the Court would insist on the higher standard of proof and

it would be entirely unwise and illegal to base the conviction on a

CRL.APPEAL No.2296 of 2006 -3-

suspect recovery. He would contend that Pw1 who is the brother of

the deceased has in Ext.P1 FI Statement given on 18.8.2003 stated

that he saw the deceased last on 15.8.2003. He would submit that

this completely destroys the edifice of the prosecution case that the

deceased was done away with on 13.8.2003. He submits that in order

to square the death with the date on which MO-1 necklace was

allegedly pawned, the prosecution has made an attempt to make the

date of death as 13.8.2003. There is no evidence to show that the

incident occurred on 13.8.2003. He would contend that the medical

evidence adduced in the case would belie the prosecution case that

the death took place on 13.8.2003. He would submit that the medical

evidence would show that the death was caused between 72 to 120

hours before the postmortem. The postmortem was done on

19.8.2003. If that be so, he would submit that it is inconceivable

that the death took place on 13.8.2003. He further contended that

the medical evidence is to the effect that there will be liquefaction of

the brain up to a maximum of 120 hours. He would contend therefore

that it is not possible to accept the case of the prosecution that the

death took place on 13.8.2003. In regard to the evidence adduced to

prove that the deceased had a gold chain which was the chain MO-1

CRL.APPEAL No.2296 of 2006 -4-

which was recovered on the strength of the alleged statement

considered admissible under Section 27 of the Indian Evidence Act by

the trial Court it is contended as follows:

PW1 is an aged man. It is difficult to believe that he could

identify MO-1 as the necklace worn by his sister. Pw3, a neighbor of

the deceased and a lady witness who has also purported to identify

the ornament. It is contended by the learned counsel for the appellant

Sri.V.K.Sidhik, that her evidence cannot be relied on as what she has

said is not that MO-1 was the necklace worn by the deceased, but, she

has said that it was like the ornament which was worn by the

deceased. Furthermore, he would point out the following

contradiction:

5. According to Pw1 and Pw5, the niece of the deceased who

allegedly accompanied the deceased when she purchased the gold

ornament, the purchase was made one year prior to the death and

about one year ago respectively. On the other hand, Pw3 would state

that she has seen Elamma wearing it and she showed it to her at the

time of purchase and that she has said that she did not remember

when. Then she said that it was two to three months before the

death. The evidence of PW5, the niece of the deceased cannot be

CRL.APPEAL No.2296 of 2006 -5-

accepted for the following reasons it is contended. PW5 has stated

that she has not touched MO-1 ornament with her hands. It is

contended that the deceased was an elderly woman. She was deaf

and not in a physically good condition. If actually PW5 had

accompanied the deceased, she would have certainly played an active

role having regard to the fact that she was a woman and of a younger

age and she would have examined the gold ornament by taking it into

her hands. It is contended that this would have been the normal

behavior expected of a woman of her age if she had actually

accompanied the deceased to purchase the ornament. It is also

contended that when it was purchased it also had a golden cross. It is

pointed out that the gold chain (MO-1) recovered pursuant to the

alleged statement made by the appellant did not have a golden cross.

The cross is stated as having the dimension of 3 cm x 2 cm and is of

gold colour. It is recovered on 20.8.2003 at the time when the scene

mahazar was prepared, underneath two mats in the house of the

deceased. It is pointed out that Pw1 has in his deposition stated that

he saw the appellant in the police station on 18.8.2003 though the

arrest as such is recorded only on 26.8.2003. The appellant was seen

by Pw1 two to three days from 18.8.2003 also, it is pointed out. In

CRL.APPEAL No.2296 of 2006 -6-

regard to the recovery of the cross under the scene mahazar on

20.8.2003 it is contended that the evidence of Pw1 and Pw2 is that

there is welding in the chain. It is contended that the necklace which

is produced as MO-1 as having belonged to the deceased and which is

recovered on the statement of the appellant under Section 27 of the

Evidence Act which is apparently the very sheet-anchor of the

prosecution case cannot be the ornament which was actually owned

and worn by deceased Elamma. It is pointed out that the cross alone

was allegedly recovered under the two mats. There is a possibility of

the actual chain which was worn by Elamma having been given to

somebody else. It is contended that the dimension of the cross would

show that it was a big cross and the prosecution case is improbable.

It is further pointed out that MO-1 is stated to be ‘U’ shape and there

are two hooks. It is further contended that the case of the

prosecution that the appellant had pledged MO-5 ring which belonged

to Pw6 and the same was redeemed upon pledging MO-1 gold

necklace cannot be believed. It is submitted that the appellant was

deriving his livelihood as a coconut climber and it is incredible to

suggest that he could not raise Rs.300/- for redeeming the gold ring

which is alleged to have been pawned with Pw8. (It has come out in

CRL.APPEAL No.2296 of 2006 -7-

evidence that it was redeemed upon receipt of Rs.300/-). It is further

contended that MO-2, two gold ear rings alleged to have been worn by

the deceased Elamma would have been stolen if the prosecution case

against the appellant is to be believed. Learned counsel for the

appellant further submits that the weight of MO-1 as weighed by PW9

gold smith is 7.900 grams. But, it is pointed out that in the records of

PW8 it is shown only as 7.750 grams. It is contended that the

explanation of Pw8 by saying that usually it is shown in that fashion

cannot be believed as in regard to MO-5 ring the weight was found to

be 2.16 grams and it is the very same weight which is entered in his

records. All these, he would submit is an attempt to point out that the

recovery of the chain cannot be believed and connected with the

chain allegedly worn by the deceased. Learned counsel for the

appellant would submit that MO-2 ear rings was having a weight of 4

grams. (Learned counsel no doubt does not dispute the fact that

there is no evidence to show the weight of the ornament). He would

further submit that it is difficult to believe that the appellant would

commit murder of Elamma for the purpose of committing theft. He

would submit that actually Pw1 who is the brother of the deceased and

Pw5 who is the niece of the deceased were cornered into giving

CRL.APPEAL No.2296 of 2006 -8-

deposition as given as they would have been threatened by the police

to the effect that they would be dealt with otherwise.

6. He would further submit that without prejudice to the

contention that the appellant is innocent and is entitled to acquittal,

he would contend as follows:

There may have been scuffle and the deceased may have fallen

to the bed and suffered injury leading to her death. It is contended

that the medical evidence supports this version. It is further

contended that Section 449 of IPC is inapplicable. It is submitted that

there are wooden logs found in the premises where Elamma resided

as is evident from the scene mahzar and the wooden log with which

the injury may have been caused by using the wooden logs found

inside the house that is the appellant would not have gone at any rate

with the wooden log and there is no premeditation. There is only

one injury and conviction under Section 302 IPC was not warranted at

any rate. Learned Public Prosecutor supported the judgment.

7. PW1 is the brother of the deceased. He has stated, inter

alia, as follows:

The deceased was not healthy and was undergoing treatment.

CRL.APPEAL No.2296 of 2006 -9-

She was residing alone. He saw her last on 11.8.2003 in the

evening at 6 PM. (He deposes that the version given to the police

that he saw her last on 15.8.2003, was a mistake). He would say

that he had corrected it. The deceased used to wear a gold chain.

That was missing. There is a cross on the gold chain. He

identified MO1 gold chain. He deposed that another sister and a

niece purchased MO1 one year back and gave it to the deceased.

He was shown the gold chain in the police station. At that time,

the accused was present. He has seen the accused near the house

of the deceased earlier. In Cross-exmination he states that the

body was decomposed. He denies the suggestion that on account

of the foul smell, he did not go in to see the deceased. He denies

having given statement about the death having taken place

between 15.8.2003 and 18.8.2003. He has not touched the dead

body. He went along for the post mortem. He noticed the ear ring

on the dead body. Two-three days after, the cross was found

CRL.APPEAL No.2296 of 2006 -10-

under the mate. It is a small cross. He saw it being taken. He is

not able to say how long or wide the cross is. He is unable to

recollect the date on which the cross was recovered. When the

body was taken for post mortem, he did not see the cross. On that

day, in the afternoon, the cross was found. There was no

distinctive marks in the cross worn by the deceased. In answer to

the question whether the cross was definitely that which was worn

by the deceased, he says, he cannot say. Then he says that if he

sees the cross, he can say. The sister who purchased the gold

chain told that it weighed one sovereign and that the gold chain

was of “Dhruvam” size. These were mentioned one year before

the death. He states that in the gold chain, there was one welding

done. He says that he has not mentioned it to the Police Officer.

He says that it is he who got the broken gold chain welded. This

also, he has not mentioned to the Police Officer. He denies the

suggestion that MO1 was not that worn by the deceased. He saw

CRL.APPEAL No.2296 of 2006 -11-

the accused on the 18th and on 2-3 days thereafter. It must have

been on the 20th or 21st. The accused sets up a case that the

deceased did not have any gold chain, which is denied by PW1.

He has not gone to purchase the gold chain.

8. PW2 is a neighbour. He has deposed that he was present

at the time of the inquest and is a signatory.

9. PW3 is a neighbour of the deceased. She has stated that

she saw the deceased last on 13.8.2003. She came back after

visiting her mother’s house on 17.8.2003. The deceased used to go

for domestic work. She was short of hearing. The deceased used

to wear gold chain and ear ring. She saw the deceased from a

distance and she did not notice whether the gold chain was there

on the dead body. She states that she is able to identify the gold

chain and ear ring worn by the deceased. She was shown MO1

gold chain and she states that the deceased used to wear gold chain

like MO1. She was shown MO2 ear ring and she states that the

CRL.APPEAL No.2296 of 2006 -12-

deceased was worn ear ring like MO2. She has seen gold chain,

like MO1 worn by Bindu. She says that the accused is a person

from that area. She has not gone inside the house of the deceased.

She would say that the deceased had shown the gold chain to her

2-3 months prior to her death. She says that the gold chain

weighed a sovereign from what the deceased told her.

10. PW4 is a resident of the colony. He is a witness to the

recovery of MO3 wooden log. The recovery was made after one

week of the discovery of the death. He has witnessed the accused

being brought in a police jeep and the accused taking out MO3

which was bloodstained. He says that some black and white gray

hair were found in MO3. He has signed in the mahazar, marked as

Ext.P3. He identified MO3 as the wooden log recovered through

the accused.

11. PW5 is the niece of the deceased. She has testified that

she had accompanied the deceased with another aunt of her to

CRL.APPEAL No.2296 of 2006 -13-

Shanker Jewellery at Alwaye to purchase MO1 gold chain. She

says that the deceased used to wear gold chain and ear ring

regularly. The deceased had ear ring earlier. The gold chain was

purchased about a year prior to the death. Deceased did not have

the capacity to go and buy the ornament by herself. She was short

of hearing and her speech was incoherent and she had a limp.

Along with the chain, a locket was also purchased. The speech of

the deceased could be understood. The cross is the locket. The

chain was about a sovereign and was of “Dhruvam” model. She is

able to identify the ornaments worn by her aunt. She identifies the

cross as the cross worn by the deceased. She also identifies MO1

as the chain worn by the deceased. She also identifies the ear

rings. She was called to the police station and she identified the

gold chain in the police station. At that time, the accused was

present. They have purchased 22 carat gold which is the pure

gold. She has seen the gold chain being worn by the deceased and

CRL.APPEAL No.2296 of 2006 -14-

not held in her hands. So also, she speaks about the cross. The

chain was welded. It was done by the uncle. The fact of breaking

of the gold chain and the welding has been informed by the

deceased herself. There is no particular mark in the cross. There

are many crosses like the cross. She came to know that the cross

was obtained from the house of the deceased as told by PW1. She

knows about the other fashion of the gold chain. Deceased liked

the gold chain having “Dhruvam” fashion. She is not able to say

whether the gold chain was there on the body of the deceased. In

Re-examination, she would say that at the time of purchase of the

gold chain and cross, she had taken them and examined them.

12. PW6 is a resident of the colony in question. She says

that she knows the accused. She says that the accused used to

come to her house. He used to come for plucking coconuts. She

states that the accused borrowed her gold ring for pledging it,

when he was in need of money. The ring was redeemed and given

CRL.APPEAL No.2296 of 2006 -15-

back. She deposes that she had given the ring 3-4 times for

pledging. The ring was given back before the death of Elamma.

She is not able to remember exactly when it was so done. She has

given statement before the Magistrate and admits her signature in

the statement. The gold ring is marked as MO5. She says that the

accused is a labourer and it is from the income from his vocation

that the accused has redeemed the gold ring and given it to her.

13. PW7 is the brother-in-law of the deceased. He is a

signatory to Ext.P5 scene mahazar. MO6 is the mat. MO7 is

another mat. He has stated about the search for the gold chain and

it was not recovered. He identified MO1 as the gold chain

belonging to the deceased and he speaks about the recovery of

MO1 chain and subscribing to Ext.P6 seizure mahazar as a

witness.

14. PW8 is a money lender. He is doing the business of

giving loan on the strength of the pledging of gold ornaments. He

CRL.APPEAL No.2296 of 2006 -16-

states that the gold chain in question was pledged with him on

14.8.2003 and the pledged chain weighed 7 > grams. The

accused was given a loan of Rs.2,250/=. He proves the entry in

Ext.P7 ledger. He identified the accused as the person who

brought the chain for pledging. He states that the accused has

come to his Concern earlier also for pledging. He states that the

accused gave a gold ring for pledging earlier. He pledged the ring

on 30.7.2003. The ring weighed 1.2 gram. The accused was given

loan of Rs.300/= on that occasion. He would say that the ring was

redeemed on 14.8.2003. The accused came at about 11 AM for

redeeming the ring. When the chain was pledged, a loan of

Rs.2,250/= was given after adjusting Rs.300/= with interest due

under the pledging of the ring. He has spoken about the paper

work done by the accused for redeeming the gold ring. He has

spoken about the paper work done in connection with the pledging

of the gold chain and the signature of the accused person being

CRL.APPEAL No.2296 of 2006 -17-

appended. He identifies the MO1 chain. There was a gap in the

hook of the chain and he had asked about it to the accused and that

is how he identifies MO1. He also identified MO5 gold ring as the

ring which was redeemed by the accused. He also says that MO5

ring had been pledged two or three times earlier with him. He

would say that in Ext.P10 relating to the pledging of the chain, he

had begun to write as 12.8.03, but it is corrected as 14.8.03. It is

only a mistake, he would say. He admits that there was over-

writing. He would say that the mistakes have been corrected. He

also admits that in Ext.P9 which related to the pledging of the gold

ring, “00” was corrected as “07”. He denies the suggestion of

difference between the signatures of the accused and asserts that

the signatures are that of the accused. He denies the suggestion

that the hook was straightened by him and the Police Officers. He

states that the chain which was pledged had a weight of 7 >

grams. He is not able to remember whether the chain which was

CRL.APPEAL No.2296 of 2006 -18-

given to the police had the weight of 7.900 grams. He says that he

had weighed the pledged chain and in the record it was shown as 7

> grams. He says that because it is a pledged chain, the quantity is

shown at a reduced basis. The police came and weighed the

chain. He denies the suggestion that the mahazar was signed in

the police station. He denies the suggestion that the accused has

never pledged ornaments in his shop. In the Re-examination, PW8

would say that in respect of the pledge of the gold chain, the date

22.9.03 was written by a mistake in regard to this transaction.

15. PW9 is a goldsmith. He would say that he was asked by

the Circle Inspector of Police to go and he accordingly went with

the weighing balance and touchstone and the accused was also

present in the police station. They went to the four cent colony.

He would then say that they went to among other places, the shop

where he weighed the gold chain and it weighed about 7.900

grams. It was found to be of about twenty carat gold. He

CRL.APPEAL No.2296 of 2006 -19-

identified MO1 as the chain which he had weighed. He also

weighed the gold ring brought from the house of one Pathmini to

whose house they went as per direction given by the accused. He

speaks about the weighing the gold ring and otherwise checked the

ring for the gold content. There will be many chains like MO1.

There was a welding in MO1 chain. He would say that in all the

joints, there are welding.

16. PW10 is the Doctor who conducted the post mortem. He

noticed the following anti-mortem injuries:

“Contusion of scalp over an area 8 x 7 cm. On

the right frontoparietal region (seen on dissection).

The orbital part of the frontal bone showed

comminuted fraction 5 x 4 cm with two fissured

fractures, one of them extending to the right temporal

bone and the other towards the parietal bone and

terminated in the coronal scuttles. Duramater was

torn underneath the comminuted fracture. Brain was

liquefied and stained with blood.”

CRL.APPEAL No.2296 of 2006 -20-

Under the heading “Opinion as to cause of death” he states as

follows:

“Death was due to head injury sustained. I have

issued this certificate which bears my signature and

seal. Ext.P12 marked. The post mortem interval

would be between 72 to 120 hours. The

decomposition changes in the brain starts after 72

hours and it could be complete by liquified after 120

hours. The injury could have been caused by a

weapon like MO.3. This injury is sufficient to cause

death in the ordinary course of nature.”

In cross-examination, he would say that he did not note about how

much time would be required for the injury to cause death. He

states that he has noted all the injuries. It includes the centrikupe

injury. He states that he has not noted any abrasions corresponding

to the fractures as the body was in a decomposed stage. It is

CRL.APPEAL No.2296 of 2006 -21-

further stated in the Cross-Examination as follows:

“Can not the injury be caused due to a fall on

the frame of a cot or it can be caused due to a fall

from considerable height or due to application of

blunts force.”

17. PW12 is the Assistant Sub Inspector of Police who

registered the FIR. PW13 is the Investigating Officer. In the

Cross-examination he would say, inter alia, as follows:

It was noted that there was blood on MO3 wooden stick and

he further says that blood could not be detected in the Report of

chemical analysis and there was no bloodstain. There was no

Statement by any witness that the deceased was assaulted twice on

the head. The mahazar was written on 20.8. 2003 at 11/30 AM

only. There were no remnants from the accused on the matter. He

denies that the mats were made up for the purpose of the case. He

denies the allegation that the hook of the chain was straightened

for the purpose of the case. The fingerprint of the accused was

CRL.APPEAL No.2296 of 2006 -22-

taken and sent for analysis and the result obtained. In connection

with this case, no fingerprint was obtained. He denies the

suggestion that the accused was getting Rs.200 to 250/= per day

from his vocation as labourer. The accused was arrested on

26.8.2003. He was not in police custody prior to that. He denies

the allegation that on 20th or 21st, the accused was shown to some

of th witnesses. When PW8 was questioned, he has not given

statement that the weight of the pledged ornament will be shown at

a lesser quantum. He denies the suggestion that the cross was

obtained when the mats were shaken. He denies the suggestion

that when the mat was kept for drying, on noticing a shining

matter, the cross was discovered. He denies the suggestion that

there was nobody other than the police and the accused in the jeep.

He states that PW5 has not stated that there was a welding and the

chain was identified on that basis.

18. In Sankara Narayanan v. State of Kerala (2006 (3) KLT

CRL.APPEAL No.2296 of 2006 -23-

429), it is, inter alia, held that “unless the authorship of

concealment is established, the recovery in pursuance of the

information stated to have been furnished by the accused will not

fall under “discovery” as envisaged under Section 27 of the Indian

Evidence Act.” It is also held that “one of the primary requisites to

make a recovery under Section 27 of the Evidence Act is that the

authorship of concealment of articles must be proved.” In Ajayan

v. State of Kerala (2011 (1) KLT 8 (FB)), the Court held as

follows:

“Authorship of concealment is not sine qua non

to make information received from a person accused

of an offence while in the custody of the Police Officer

admissible under S.27 of the Act and that if the

information as deposed to by the Investigating Officer

is otherwise admissible in evidence, it would not

become inadmissible solely for the reason that the

information deposed by the Police Officer does not

reveal authorship of concealment. In other words, the

CRL.APPEAL No.2296 of 2006 -24-

view taken in the decisions of this Court that

authorship of concealment is sine qua non for

admissibility of the statement of the accused under

S.27 of the Act is not correct in law.”

It was thereafter held as follows:

“For the application of S.27, it makes no

difference whether information given is that the article

is concealed at a particular place or that it is given to

a particular person. S. 27 does not say that for

admissibility of the information, authorship of

concealment is essential. The expression “distinctly”

only means “directly”, “indubitably”, “strictly”,

“unmistakably”. That expression is used in S. 27 to

limit and define the scope of information admissible in

evidence.”

This is a case of recovery effected of gold ornament from a shop

where it is shown as pledged by the appellant. In State of Kerala

v. Hariharan (2006 (1) KLT 173), a Division Bench of this Court

referred to the Apex Court decisions where it was held as follows:

CRL.APPEAL No.2296 of 2006 -25-

“In order to base a conviction on circumstantial

evidence, each and every piece of incriminating

circumstance must be clearly established by reliable

and clinching evidence and the circumstances so

proved must form such a chain of events as would

permit no conclusion other than the one of guilt of the

accused and the circumstances cannot be explained on

any hypothesis other than the guilt of the accused.

The court has to be cautious and avoid the risk of

allowing mere suspicion, howsoever strong, to take

the place of proof. A mere moral conviction or a

suspicion howsoever grave cannot take the place of

proof.”

In Thomas v. State of Kerala (1991 (2) KLT 274), a Division

Bench of this court was dealing with a case where the accused was

unarmed and he happened to see the deceased in a casual way.

There was altercation and it led to fisting by the appellant with his

hand. The Court took the view that his intention could have been

to give some thrashes to the deceased and the case would fall only

CRL.APPEAL No.2296 of 2006 -26-

under Section 323 of the IPC. The Court held as follows:

“To constitute the offence under S.302 IPC, the

act should fall in one of the four clauses in S.300,

namely, (1) if the act is done with the intention of

causing death or (2) with the intention of causing such

bodily injury as the offender knows to be likely to

cause death or (3) with the intention to cause bodily

injury and the bodily injury intended is sufficient in

the ordinarh course of nature to cause death, or (4) if

the person doing the act knows that it is so imminently

dangerous that it must, in all probability, cause death

or such bodily injury as is likely to cause death. It

cannot be said that the act alleged would fall in any of

the above clauses so as to bring the offence within the

ambit of S.300 I.P.C. In order to constitute an offence

of culpable homicide, a person has to cause death by

doing an act with the intention of causing death, or

with the intention of causing such bodily injury as is

likely to cause death or with the knowledge that he is

likely by such act to cause death. Culpable homicide

is the genus of which murder is the species. S. 304

CRL.APPEAL No.2296 of 2006 -27-

I.P.C. will apply to the following classes of cases: (i)

When the case falls under one or the other of the

clauses of S.300, but it is covered by one of the

exceptions to that section, (ii) when the injury caused

is not of the higher degree or likelihood which is

covered by the expression “sufficient in the ordinary

course of nature to cause death” but is of a lower

degree of likelihood which is generally spoken of as

an injury “likely to cause death” and the case does not

fall under Clause (2) of S. 300 I.P.C., (iii) when the

act is done with the knowledge that death is likely to

ensue but without intention to cause death or an

injury likely to cause death. The workd `likely’ means

probably and it is distinguished from mere

“possibily”. When chance of happening are even or

greater than its not happening, we may say that the

thing will “probably happen”.

But, there is no evidence or basis for any such altercation. In

Muthu v. State of Tamil Nadu (2007 (4) KLT 982 SC), the Apex

Court was dealing with a case under Explanation (1) of Section

CRL.APPEAL No.2296 of 2006 -28-

300 of the I.P.C. and the Court proceeded to hold that the accused

was deprived of his power of self-control by reason of the fact of

throwing waste and rubbish into his house.

19. The evidence would clearly establish that the appellant

was in need of money. It is established clearly by the evidence of

PW6 as also PW8. PW6 has categorically stated that the accused

was in need of money and used to take MO5 gold ring for

pledging for borrowing money. PW8, the money lender with

whom MO5 gold ring was pledged, has stated that he has pledged

the gold ring on earlier occasions also to raise money. The

deceased was staying alone. She was not a healthy woman. On

the contrary, she was partially deaf and not in a physically good

condition. The accused was living in the nearby vicinity.

20. We also do not intend to lay any store by the alleged

statement of the accused leading to MO3 recovery. But, at the

same time, we do not think that the appellant has established that

CRL.APPEAL No.2296 of 2006 -29-

we should disbelieve the statement of the accused leading to the

recovery of MO1.

21. As regards the discrepancy in the statement of PW1 in

Ext.P1 FI Statement given on 18.8.2003 that he had last seen the

deceased on 15.8.2003 and the argument of the appellant that on

finding that the pledging of MO1 gold chain was made on

14.8.2003, a different version is sought to be made up, we do not

think that it will advance the appellant’s case. PW1 has deposed

that it was only by a mistake in giving the date that it was so

stated. The further argument of the appellant is that the post

mortem was done on 19.8.2003 and the prosecution case is that the

death took place on 13.8.2003. Evidence of PW10 would show

that the post mortem interval was between 72 to 120 hours. If that

is so, the prosecution case that the death took place on 13.8.2003

could not be believed and it is further contended that the medical

evidence would show that there will be liquefaction of the brain

CRL.APPEAL No.2296 of 2006 -30-

upto a maximum of 120 hours. PW10, of course, the Doctor has

stated that the post mortem injury would be between 72 to 120

hours. As far as liquefaction is concerned, he has stated that it

could be complete after 120 hours. In the Chief Examination he

has stated that the brain was liquefied. But, we do not see any

inconsistency about the brain being liquefied and the statement

that the liquefaction will be complete after 120 hours and the

prosecution case that the death took place on 13.8.2003.

22. As far as the post mortem interval is concerned, no

doubt, the opinion of the Doctor may be overshot by the

prosecution case by a few hours. But, we must consider whether

there are other materials which taken together would establish the

prosecution case.

23. Then, we come to the important circumstances appearing

against the appellant, i.e. the statement given by him to the Police

Officer within the meaning of Section 27 of the Evidence Act,

CRL.APPEAL No.2296 of 2006 -31-

resulting in the recovery of MO1 gold chain. If MO1 gold chain is

accepted as the chain which was worn by the deceased,

undoubtedly, it will go a long way in proving the guilt of the

appellant as he was no explanation for the possession of the gold

chain. PW1 had spoken about the deceased wearing the gold

chain and that it was missing. He also identified MO1 gold chain.

He has deposed that another sister and his niece (examined as

PW5) had purchased the gold chain. He has denied the suggestion

that the deceased did not have a gold chain. He has also given

evidence that it was he who got the broken gold chain of the

deceased welded. PW3 who is the neighbour of the deceased has

also stated that she has seen the deceased wearing a gold chain.

Of course, she had stated that she saw the deceased from a

distance and she did not notice whether the gold chain was there

on the body of the deceased. No doubt, her deposition is to the

effect that when she was shown MO1 gold chain, the deceased

CRL.APPEAL No.2296 of 2006 -32-

used to wear the gold chain like MO1 (learned counsel places

much reliance on this version). She has, of course, also stated that

the deceased had shown the gold chain to her two to three months

prior to her death. It was stated to be around the time when it was

purchased. PW1 would say that the gold chain was purchased

about a year prior to the death. PW5 is the niece. She had

identified MO1 gold chain as the chain which was worn by the

deceased. She has further deposed that she had accompanied the

deceased with another Aunt to purchase MO1 gold chain. She has

stated that the deceased used to wear gold chain and ear ring

regularly. The chain was purchased about a year prior to the

death. She has also stated that a locket was also purchased. The

chain was of “dhruvam” model and she was able to identify the

ornaments including the cross. The chain was welded which was

done by the Uncle. She has stated that the breaking of the gold

chain and the welding was informed to her by the deceased

CRL.APPEAL No.2296 of 2006 -33-

herself. The deceased liked the gold chain having “dhruvam”

fashion. In Re-examination, she has stated that at the time of

purchase of the gold chain and cross, she has taken them and

examined them. Therefore, the contention of the learned counsel

for the appellant that the chain was not held in her hands by PW5

and hence her evidence does not inspire confidence, cannot be

accepted.

24. In the state of the evidence, we are inclined to accept the

prosecution version that the deceased did wear the gold chain and

the gold chain was M.O.1 identified by PW5, in particular and

about which PW1 as also PW7 (brother-in-law of deceased) has

also spoken about. It may be true that PW9, the gold smith, has

stated that there are weldings seen. We notice in this regard the

following reasoning of the learned Sessions Judge:

“He is not asked whether the chain was broken

and then welded at any point. The learned counsel for

the defence says that since PW9 has testified that the

CRL.APPEAL No.2296 of 2006 -34-

entire chain is full of welding on each joint, the

welding purportedly identified by PW1 and PW5 has

no importance at all. The welding of a chain during

the process of its manufacture and a subsequent

welding of it consequent to the chain breaking has

some difference and PW1 and PW5 have identified that

particular portion of the chain. Moreover, PW5 is the

person who had gone to purchase the chain for her

Aunt.”

But, in view of the evidence of PW5, who has accompanied the

deceased along with another Aunt of hers to purchase the gold

chain and her natural familiarity which she professes, the gold

chain being worn by her Aunt, the deceased, we do not think that

the appellant can contend that MO1 chain was not the chain which

was worn by the deceased.

25. PW8 is a money lender. His evidence would establish

that the appellant had pawned MO5 gold ring belonging to PW6,

not once, but on a number of times. This version of PW8 is

CRL.APPEAL No.2296 of 2006 -35-

corroborated by the evidence of PW6 herself to whom MO5 gold

ring belonged. The evidence would establish also that the gold

ring was pledged by the appellant on earlier occasions, prior in

point of time, to 14.8.2003. It was on 14.8.2003 that the

prosecution alleges that the appellant pledged MO1 gold chain

with PW8. Therefore, PW8 was familiar with the appellant as on

14.8.2003, as he had transacted business with him on a few

occasions earlier to 14.8.2003. This lends assurance to the

identification of the appellant by PW8 as the person who pledged

MO1 gold chain. The prosecution has also produced the Ledgers.

We see no reason why PW8 would falsely implicate the appellant.

As to the discrepancy in the weight of MO1 being recorded as

7.750 grams when it was weighed by PW9 gold smith at 7.900

grams and the argument that, therefore, the chain is different, we

are not inclined to accept the argument. There is a version given

by PW8 also that the weight will be shown at a lesser quantum.

CRL.APPEAL No.2296 of 2006 -36-

The difference is .150 grams. We have also found that the

evidence of PW5, in particular would establish that MO1 gold

chain is the gold chain worn by the deceased. No doubt, as far as

MO5 ring is concerned, the weight was shown as 2.16 grams as

shown in the records.

26. As far as the cross is concerned, PW5 has spoken about

the purchase of the cross along with MO1 chain. The recovery of

the cross is spoken to by the Police Officer from under the mats.

The appellant was not a Christian. If he took the gold chain with

the cross, we cannot discount the possibility that he may have

aroused the suspicion of PW8. Further, we cannot overlook the

argument of the learned Public Prosecutor that the cross may have

been separated from the chain and it may have been kept by the

deceased herself under the mat. The fact that the ear rings were

found intact on the body of the deceased cannot shake us in our

belief about the guilt of the appellant. It is quite possible that the

CRL.APPEAL No.2296 of 2006 -37-

appellant did not want to get caught by delaying his exit from the

house after having come by MO1 chain. He got Rs.2,250/= as

loan on the strength of the pledge of MO1 chain. He has

redeemed MO5 gold ring.

27. We are also unable to accept the contention of the

learned counsel for the appellant that it is incredible to suggest that

the appellant who was deriving his livelihood as a coconut

climber, could not have raised Rs.300/= for redeeming the gold

ring. Apparently, he had to take a loan of Rs.300/=. This fact

sufficiently shows the state of his financial condition. Therefore,

we are of the view that the court below was justified in finding

that it was the appellant who caused the death of the deceased.

28. Learned counsel for the appellant would contend that

there may have been a scuffle and the deceased may have fallen to

the bed and suffered injury leading to the death and purports to

draw support from the medical evidence. We are unable to accept

CRL.APPEAL No.2296 of 2006 -38-

the said contention. This hypothesis does not appear to have any

basis at all with reference to the materials on record.

29. Then, without prejudice to his contentions the appellant

has contended that there was only one injury and this case does

not call for invoking Section 302 IPC. In this regard, we notice

that PW10 Surgeon has stated that the injury in the ordinary

course was sufficient to cause death. Death followed soon after

the injury. In such circumstances, we are not inclined to vary the

conviction and sentence under Section 302 IPC.

30. Section 449 of the IPC reads as follows:

“449. House-trespass in order to commit offence

punishable with death.-

“Whoever commits house-trespass in order to the

committing of any offence punishable with death, shall

be punished with imprisonment for life, or with

rigorous imprisonment for a term not exceeding ten

years, and shall also be liable to fine.”

CRL.APPEAL No.2296 of 2006 -39-

Therefore, the house trespass must be committed for the purpose of

the committing of any offence punishable with death (See the decision

in Matiullah Sheikh and Others v. State of West Bengal (AIR 1965 SC

132). In this case, we are not convinced that there is evidence to

show that he committed house trespass for the purpose of committing

any offence punishable with death. On the basis of the evidence on

record, we would, however, think that he has instead committed

offence punishable under Section 451. Section 451 reads as follows:

“451. House-trespass in order to commit

offence punishable with imprisonment.- Whoever

commits house-trespass in order to the committing of any

offence punishable with imprisonment, shall be punished

with imprisonment of either description for a term which

may extend to two years, and shall also be liable to fine;

and if the offence intended to be committed is theft, the

term of the imprisonment may be extended to seven

years.”

31. In such circumstances, we vacate the conviction and

sentence of the appellant under Section 449 of the IPC. Instead, we

convict him under Section 451 of the IPC and in the circumstances of

the case, we sentence him to simple imprisonment for two years. We

CRL.APPEAL No.2296 of 2006 -40-

confirm the conviction under Section 382 IPC, as we find that the

Additional Sessions Judge was fully justified in the said conviction. We

confirm the sentence imposed on him under Section 382 of the IPC.

We direct that the substantial sentence under Section 451 IPC will also

run concurrently.

Subject to the above modification, the Appeal will stand

dismissed and the conviction of the appellant as also the sentence

under Sections 302 and 382 IPC will stand confirmed.

Sd/=
(K.M.JOSEPH)
JUDGE.

Sd/=
(M.L.JOSEPH FRANCIS)
JUDGE.

MS/kbk.

//True Copy//

PS to Judge

CRL.APPEAL No.2296 of 2006 -41-