Supreme Court of India

Balkar Singh vs State Of Uttarakhand on 31 March, 2009

Supreme Court of India
Balkar Singh vs State Of Uttarakhand on 31 March, 2009
Author: . Arijit Pasayat
Bench: Arijit Pasayat, Asok Kumar Ganguly
                                                                       REPORTABLE

                 IN THE SUPREME COURT OF INDIA

                CRIMINAL APPELLATE JURISDICTION

                  CRIMINAL APPEAL NO. 206 of 2007



Balkar Singh                                             ....Appellant

                                  Versus

State of Uttarakhand                                     ....Respondent



                                JUDGMENT

Dr. ARIJIT PASAYAT, J

1. In this appeal challenge is to the judgment of a Division Bench of the

Uttarakhand High Court upholding the conviction of the appellant as

recorded by learned First Additional Sessions Judge, Nainital under Section

302 of Indian Penal Code, 1860 (in short the `IPC’). The allegation was that

accused committed murder of Ajeet Singh (hereinafter referred to as `D-1′)

and Bajan Singh (hereafter referred to as `D-2′) and attempted to commit

murder of Roop Singh for which he was convicted under Section 307 IPC

and sentenced to 10 years RI.

2. Prosecution version in a nutshell is as follows:

On 01.01.1983, at about 5:00 P.M., D-1 along with Roop Singh

(P.W. 2) (injured) and Harbhajan Singh (P.W.1) informant, were going in a

tractor to take flour from wheat flour mill of one Ram Prasad in village

Paigakhas, situated within the limits of P.S. Kashipur (earlier part of District

Nainital. At about 5:15 p.m., when they reached and got down in village

Paigakhas, accused/appellant Balkar Singh met them and asked D-1 to have

some wine with him, as it was a chilly day. On this, D-1 curtly replied that

he would not have wine, bought with the money of the accused/appellant.

There was old enmity between Balkar Singh (accused/appellant) and D-1 as

earlier on a report lodged against accused/appellant Balkar Singh by the

family members of D-1, he had been convicted but later on, acquitted by the

appellate court. When Balkar Singh reiterated his request to have drinks

with him and not to develop further the enmity between them, D-1 again

firmly told that he would not have liquor with Balkar Singh and he may do

whatever he likes. This made Balkar Singh feel insulted and he threatened

D-1 that he will have to face the consequence of this refusal. Then Balkar

Singh went to his house to bring his gun and in the meantime D-1 after

2
taking flour from the wheat flour mill, proceeded for his further journey.

When D-1 and others, in their tractor, reached near temple of goddess in

village Paigakhas, accused Balkar Singh armed with a gun, fired a shot at

D-1. It was around 5:30 p.m. D-1 on seeing Balkar Singh, firing at him,

drove the tractor a bit faster. Balkar Singh, kept on firing shots, one after

another and injured D-1, Bhajan Singh and Roop Singh. D-2 along with

Roop Singh (P.W. 2) and Harbhajan Singh (P.W.1), in an attempt to save

their lives, jumped from the tractor and took shelter behind rubbish heap by

the side of pathway in the village. D-1 died on the spot in the tractor.

Meanwhile, villagers started assembling near the scene of occurrence and

accused-appellant Balkar Singh, by then left the place. Injured Roop Singh

and D-2 were taken to Civil Hospital. But D-2 succumbed to the injuries in

the hospital. Harbhajan Singh (PW-1) lodged oral First Information Report

at police station, Kashipur, at 7:20 p.m. on the very day i.e. 01.01.1983,

which was registered as crime No. 2 of 1983 under Section 302/307 I.P.C.

against accused Balkar Singh. On the basis of the oral report, chick report

(Ext. A-1) was prepared and necessary entry in the general diary was made,

extract of which is Ext. A-23. Devendra Kumar Thapliyal (PW-8) Inspector

Incharge of the police station- Kashipur, took up the investigation of the

case. Meanwhile, the injuries of Roop Singh (P.W. 2) were recorded in the

3
Civil Hospital at 7:45 p.m. on the same day i.e. 01.01.1983. Inquest report

(Ext. A-3) was prepared after dead body of D-1 was taken into possession

by the police on 02.01.1983, at 7:30 a.m. and police form No. 33 (Ext. A-4),

sketch of his dead body (Ext. A-5), police form No. 13 (Ext. A6) and letter

(Ext. A-7) to Chief Medical Officer for post mortem examination, were

prepared. After the death of D-2, his dead body was also taken into

possession by police on 02.01.1983, at about 12:30 p.m. and an inquest

report (Ext. A-15), police form No. 33 (Ext. A- 16), sketch of his dead body

(Ext. A-17), police form No. 13 (Ext. A-20) and letter (Ex.A-8) to Chief

Medical Officer, requesting for post mortem examination, were prepared.

The Investigating Officer prepared the site plan and recorded the statements

of the witnesses. He also prepared the recovery memo of the turban lying at

the place of occurrence. After completion of investigation the Investigating

Officer submitted charge sheet. Since the accused persons pleaded

innocence, trial was held.

Placing reliance on the evidence of an injured witness PW-2 and the

eye witnesses PWs 1 and 3 the trial Court recorded the conviction and found

the appellant guilty.

4

3. In appeal the basic stand was that the case at hand is not covered by

Section 302 IPC. The High Court did not accept the stand and dismissed the

appeal. The stand taken before the High Court was re-iterated in this

appeal.

4. Learned counsel for the State supported the judgment of the trial

Court as affirmed by the High Court.

5. It is to be noted that the background as projected by the prosecution is

that the accused requested the deceased to have some wine with him as

weather was very cold. D-1 replied that he did not like to have wine with a

person like the accused. On this the accused pleaded that the family

members of D-1 and D-2 had got him punished and if he did not take wine

with him the enmity would be continued. On this D-2 told him that they did

not have wine with people like the accused and he can do whatever he

wanted to do. On this the appellant went inside the house and came back

with a gun. The accused, deceased and the witnesses were travelling in a

tractor which was moving at a high speed. The appellant did not direct first

shot towards the deceased, he fired in the air and thereafter indiscriminately

fired shots.

5

6. The basic question is whether Section 302 IPC has application.

7. In the scheme of the IPC culpable homicide is genus and `murder’ its

specie. All `murder’ is `culpable homicide’ but not vice-versa. Speaking

generally, `culpable homicide’ sans ‘special characteristics of murder is

culpable homicide not amounting to murder’. For the purpose of fixing

punishment, proportionate to the gravity of the generic offence, the IPC

practically recognizes three degrees of culpable homicide. The first is, what

may be called, `culpable homicide of the first degree’. This is the gravest

form of culpable homicide, which is defined in Section 300 as `murder’.

The second may be termed as `culpable homicide of the second degree’.

This is punishable under the first part of Section 304. Then, there is

`culpable homicide of the third degree’. This is the lowest type of culpable

homicide and the punishment provided for it is also the lowest among the

punishments provided for the three grades. Culpable homicide of this degree

is punishable under the second part of Section 304.

8. The academic distinction between `murder’ and `culpable homicide

not amounting to murder’ has always vexed the Courts. The confusion is

6
caused, if Courts losing sight of the true scope and meaning of the terms

used by the legislature in these sections, allow themselves to be drawn into

minute abstractions. The safest way of approach to the interpretation and

application of these provisions seems to be to keep in focus the keywords

used in the various clauses of Sections 299 and 300. The following

comparative table will be helpful in appreciating the points of distinction

between the two offences.

               Section 299                                          Section 300

A person commits culpable homicide                          Subject to certain exceptions
if the act by which the death is caused is done-    culpable homicide is murder
                                                    if the act by which the
                                                    death is caused is done -


INTENTION


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


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




                                            7
                                                             (3) With the intention of
                                                             causing bodily injury to any
                                                             person and the bodily injury
                                                             intended to be inflicted
                                                                    is sufficient in the
                                                                             ordinary course   of
            nature
                                                             to cause death; or


KNOWLEDGE
****


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




9. Clause (b) of Section 299 corresponds with clauses (2) and (3) of

Section 300. The distinguishing feature of the mens rea requisite under

clause (2) is the knowledge possessed by the offender regarding the

particular victim being in such a peculiar condition or state of health that the

internal harm caused to him is likely to be fatal, notwithstanding the fact

8
that such harm would not in the ordinary way of nature be sufficient to

cause death of a person in normal health or condition. It is noteworthy that

the `intention to cause death’ is not an essential requirement of clause (2).

Only the intention of causing the bodily injury coupled with the offender’s

knowledge of the likelihood of such injury causing the death of the

particular victim, is sufficient to bring the killing within the ambit of this

clause. This aspect of clause (2) is borne out by illustration (b) appended to

Section 300.

10. Clause (b) of Section 299 does not postulate any such knowledge on

the part of the offender. Instances of cases falling under clause (2) of

Section 300 can be where the assailant causes death by a fist blow

intentionally given knowing that the victim is suffering from an enlarged

liver, or enlarged spleen or diseased heart and such blow is likely to cause

death of that particular person as a result of the rupture of the liver, or

spleen or the failure of the heart, as the case may be. If the assailant had no

such knowledge about the disease or special frailty of the victim, nor an

intention to cause death or bodily injury sufficient in the ordinary course of

nature to cause death, the offence will not be murder, even if the injury

which caused the death, was intentionally given. In clause (3) of Section

9
300, instead of the words `likely to cause death’ occurring in the

corresponding clause (b) of Section 299, the words “sufficient in the

ordinary course of nature” have been used. Obviously, the distinction lies

between a bodily injury likely to cause death and a bodily injury sufficient

in the ordinary course of nature to cause death. The distinction is fine but

real and if overlooked, may result in miscarriage of justice. The difference

between clause (b) of Section 299 and clause (3) of Section 300 is one of

the degree of probability of death resulting from the intended bodily injury.

To put it more broadly, it is the degree of probability of death which

determines whether a culpable homicide is of the gravest, medium or the

lowest degree. The word `likely’ in clause (b) of Section 299 conveys the

sense of probable as distinguished from a mere possibility. The words

“bodily injury…….sufficient in the ordinary course of nature to cause death”

means that death will be the “most probable” result of the injury, having

regard to the ordinary course of nature.

11. For cases to fall within clause (3), it is not necessary that the offender

intended to cause death, so long as the death ensues from the intentional

bodily injury or injuries sufficient to cause death in the ordinary course of

10
nature. Rajwant and Anr. v. State of Kerala, (AIR 1966 SC 1874) is an apt

illustration of this point.

12. In Virsa Singh v. State of Punjab, (AIR 1958 SC 465), Vivian Bose,

J. speaking for the Court, explained the meaning and scope of clause (3). It

was observed that the prosecution must prove the following facts before it

can bring a case under Section 300, “thirdly”. First, it must establish quite

objectively, that a bodily injury is present; secondly the nature of the injury

must be proved. These are purely objective investigations. Thirdly, it must

be proved that there was an intention to inflict that particular injury, that is

to say, that it was not accidental or unintentional or that some other kind of

injury was intended. Once these three elements are proved to be present, the

enquiry proceeds further, and fourthly it must be proved that the injury of

the type just described made up of the three elements set out above was

sufficient to cause death in the ordinary course of nature. This part of the

enquiry is purely objective and inferential and has nothing to do with the

intention of the offender.

13. The ingredients of clause “Thirdly” of Section 300, IPC were brought

out by the illustrious Judge in his terse language as follows:

11
“To put it shortly, the prosecution must prove the following
facts before it can bring a case under Section 300, “thirdly”.

First, it must establish, quite objectively, that a bodily injury is
present.

Secondly, the nature of the injury must be proved. These are
purely objective investigations.

Thirdly, it must be proved that there was an intention to inflict
that particular bodily injury, that is to say that it was not
accidental or unintentional, or that some other kind of injury
was intended.

Once these three elements are proved to be present, the enquiry
proceeds further and,

Fourthly, it must be proved that the injury of the type just
described made up of the three elements set out above is
sufficient to cause death in the ordinary course of nature. This
part of the enquiry is purely objective and inferential and has
nothing to do with the intention of the offender.”

14. The learned Judge explained the third ingredient in the following

words (at page 468):

“The question is not whether the prisoner intended to
inflict a serious injury or a trivial one but whether he
intended to inflict the injury that is proved to be present.

If he can show that he did not, or if the totality of the
circumstances justify such an inference, then of course,
the intent that the section requires is not proved. But if
there is nothing beyond the injury and the fact that the

12
appellant inflicted it, the only possible inference is that
he intended to inflict it. Whether he knew of its
seriousness or intended serious consequences, is neither
here or there. The question, so far as the intention is
concerned, is not whether he intended to kill, or to inflict
an injury of a particular degree of seriousness but
whether he intended to inflict the injury in question and
once the existence of the injury is proved the intention to
cause it will be presumed unless the evidence or the
circumstances warrant an opposite conclusion.”

15. These observations of Vivian Bose, J. have become locus classicus.

The test laid down by Virsa Singh’s case (supra) for the applicability of

clause “Thirdly” is now ingrained in our legal system and has become part

of the rule of law. Under clause thirdly of Section 300 IPC, culpable

homicide is murder, if both the following conditions are satisfied: i.e. (a)

that the act which causes death is done with the intention of causing death

or is done with the intention of causing a bodily injury; and (b) that the

injury intended to be inflicted is sufficient in the ordinary course of nature

to cause death. It must be proved that there was an intention to inflict that

particular bodily injury which, in the ordinary course of nature, was

sufficient to cause death, viz., that the injury found to be present was the

injury that was intended to be inflicted.

13

16. Thus, according to the rule laid down in Virsa Singh’s case, even if

the intention of accused was limited to the infliction of a bodily injury

sufficient to cause death in the ordinary course of nature, and did not extend

to the intention of causing death, the offence would be murder. Illustration

(c) appended to Section 300 clearly brings out this point.

17. Clause (c) of Section 299 and clause (4) of Section 300 both require

knowledge of the probability of the act causing death. It is not necessary for

the purpose of this case to dilate much on the distinction between these

corresponding clauses. It will be sufficient to say that clause (4) of Section

300 would be applicable where the knowledge of the offender as to the

probability of death of a person or persons in general as distinguished from

a particular person or persons – being caused from his imminently

dangerous act, approximates to a practical certainty. Such knowledge on

the part of the offender must be of the highest degree of probability, the act

having been committed by the offender without any excuse for incurring the

risk of causing death or such injury as aforesaid.

18. The above are only broad guidelines and not cast iron imperatives. In

most cases, their observance will facilitate the task of the Court. But

14
sometimes the facts are so intertwined and the second and the third stages so

telescoped into each other that it may not be convenient to give a separate

treatment to the matters involved in the second and third stages.

19. The position was illuminatingly highlighted by this Court in State of

Andhra Pradesh v. Rayavarapu Punnayya and Anr. (1976 (4) SCC 382),

Abdul Waheed Khan @ Waheed and Ors. v. State of Andhra Pradesh (JT

2002 (6) SC 274), Augustine Saldanha v. State of Karnataka (2003 (10)

SCC 472) and Thangaiya v. State of Tamil Nadu (2005 (9) SCC 650) and

Laxmannath v. State of Chhatisgarh (SLP (Crl.) No. 6403 of 2006)

20. If the background facts are considered keeping in view the principles

of law as noted above, the inevitable conclusion is that the offence is not

covered by Section 302 IPC and the proper conviction would be under

Section 304 Part I IPC. Custodial sentence of 8 years would meet the ends

of justice in the peculiar facts of the case.

21. The appeal is allowed to the aforesaid extent.

………………………………………….J.
(Dr. ARIJIT PASAYAT)

15
………………………………………..J.

(ASOK KUMAR GANGULY)
New Delhi,
March 31, 2009

16