High Court Madras High Court

Logesh Reddi vs The Inspector Of Police on 18 June, 2008

Madras High Court
Logesh Reddi vs The Inspector Of Police on 18 June, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 18.06.2008

CORAM:

THE HONOURABLE MR.JUSTICE P.D.DINAKARAN
and
THE HONOURABLE MR.JUSTICE K.N.BASHA


Criminal Appeal No.1028 of 2006


Logesh Reddi						..	Appellant
				

						vs.

The Inspector of Police
Mathirigi Police Station
Hosur
Krishnagiri Taluk 
(Crime No.11/2003).					 ..	Respondent 


	Criminal Appeal filed under Section 374 of the Code of Criminal Procedure against the judgment of the learned Principal Sessions Judge, Dharmapuri at Krishnagiri, dated 29.09.2006, in Sessions Case No.229 of 2003.	
		
		For Appellant	   : Mr.V.Vibhishnan
						for M/s.P.Subba Reddy
		For Respondent     : Mr.N.R.Elango
			    			Addl. Public Prosecutor

JUDGMENT

(Delivered by P.D.DINAKARAN,J)
The above appeal is directed against the judgment dated 29.09.2006 in S.C.No.229 of 2003 on the file of the learned Principal Sessions Judge, Dharmapuri at Krishnagiri, convicting and sentencing the appellant herein, to undergo life imprisonment and to pay a fine of Rs.2,000/-, in default, to undergo rigorous imprisonment for two years for the offence punishable under Section 302 IPC.

2. The charge against the accused is that on 20.1.2003 at about 10.30 am., in the wordy quarrel following his refusal to permit his wife to visit her parents, when the wife tried to take money from his shirt pocket, the accused with the intention to cause death of his wife and also with the knowledge of the same, attacked his wife Anitha with stick on her right eye-brow and head with the result, the wife Anitha died and thereby the accused committed an offence punishable under section 302 IPC.

3.1. The facts emerging from the records of the case are as under:

The appellant/sole accused is a resident of Kumaranapalli village. The deceased Anitha is his wife. On the date of occurrence, i.e., on 20.1.2003 morning, when the accused went to his farm for cutting grass for his cattle, the deceased came there along with cattle and informed him that she wanted to go to her native. As appendicitis operation was to be performed to his mother and his father was also not doing well, the accused asked her not to go to her native. Despite the same, the deceased wanted to go to her native and she tried to forcibly take money from his shirt pocket for going to her parents place. Aggrieved over the same, the accused took a wooden stick (M.O.1) lying nearby and attacked her on her right forehead with the result she fainted and fell down. Again he attacked her with the same stick. Finding that his wife died on the spot and fearing over the same, the accused left the place. He threw M.O.1 stick in a nearby bush and left for Hosur where he spent time till evening and returned to his village by 6 p.m. Then, the accused narrated the incident to P.Ws.2 and 3 who took him to P.W.1, the then Village Administrative Officer at about 7.30 p.m. The accused gave Ex.P.1 statement to P.W.1. P.W.1, along with others, visited the scene of occurrence by 9 p.m. where they found the dead body of the deceased lying. Thereafter, P.W.1 went to the Police Station and handed over the accused along with his report and Ex.P.1, statement of the accused.

3.2. P.Ws.2 and 3 who brought the accused to P.W.1; P.W.4 cousin of the accused; P.Ws.5 and 6, parents of the deceased; and P.Ws.7 and 8 who were examined to say that they saw the accused attiring bloodstained clothes, all turned hostile.

3.3. P.W.13 the then Sub Inspector of Police, on receipt of Ex.P.1, registered a case in Crime No.11 of 2003 for the offence punishable under section 302 IPC and prepared Ex.P.12 First Information Report and sent copies of the same to the higher ups.

3.4. On receipt of Ex.P.12, P.W.14 Inspector of Police took up the case for investigation, arrested the accused, visited the scene of occurrence and prepared Ex.P.2 observation mahazar and Ex.P.13 rough sketch in the presence of P.Ws.1 and 2. He conducted inquest over the dead body and prepared Ex.P.14 inquest report. He sent the body for post-mortem through P.W.11 along with requisition, Ex.P.5. He examined the witnesses and recorded their statements.

3.5. On receipt of Ex.P.5 requisition, P.W.10 Dr.Navaneethan, attached to Government Hospital, Hosur, conducted post-mortem and found the following injuries:

“1. 06cm x 03cm x bone deep laceration from right lateral orbital wall obliquely extends towards right temporal aspect.

2. 03cm x 03cm x bone deep laceration parallel to right upper eye brow.

3. 03cm x 03cm x bone deep laceration left front temporal aspect 5cm above the upper aspect of external pinna fracture of temporal bone seen at the lacerated area (horizontally lacerated).”

The Doctor opined that the deceased would appear to have died due to intra-cranial injury and bleeding and issued Ex.P.6 Post-mortem Certificate. He has further opined that the injuries could have been caused by M.O.1 stick.

3.6. P.W.14 seized M.O.9 bloodstained earth and M.O.10 sample earth from the scene of occurrence under Ex.P.3 mahazar. He also seized M.O.1 bloodstained stick and M.O.2 bloodstained shirt on being produced by the accused under Ex.P.4 mahazar. He further recovered M.Os.3 to 5, clothing of the deceased and M.O.6 series to M.O.9 series and M.O.12 series, gold and silver articles belonging to the deceased from P.W.11 and sent the same under Ex.P7 Form 95 for subjecting the same to chemical analysis.

3.7. P.W.12 is the Magisterial Clerk, who despatched the material objects to the Chemical Analyst under Ex.P.9 Court’s letter and received Ex.P.10 Chemical Examiner’s Report and Ex.P.11 Serologist’s Report.

3.8. P.W.14 on completion of the investigation and on receipt of report and opinion from the Medical Officer, filed a final report against the accused for the offence punishable under Section 302 I.P.C. on 31.3.2003.

4. As the offence punishable under section 302 IPC is exclusively triable by Court of Sessions, the case was committed to the Court of learned Principal Sessions Judge, Dharmapuri at Krishnagiri for trial. The prosecution examined 14 witnesses to prove its case against the accused and also marked 14 exhibits and produced M.Os.1 to 12. After recording of the evidence of prosecution witnesses was over, the learned Judge explained to the accused the circumstances appearing against him in the evidence of the prosecution under section 313 of the Code of Criminal Procedure and the accused denied the same. The accused did not examine any witness in his defence. On appreciation of evidence adduced by the prosecution, the learned Judge convicted and sentenced the accused as aforementioned giving rise to the above appeal.

5.1. The learned counsel for the appellant submits that though the occurrence took place in the agricultural land of the accused, there was no direct witness to substantiate the case of the prosecution. The case has been projected through circumstantial evidence and the alleged extra judicial confession given to P.W.1. The extra judicial confession cannot be accepted since prima facie it appears the same has been concocted at the instruction of the Investigating Officer.

5.2. Alternatively, it is contended that the occurrence took place in a sudden fight in the heat of passion, upon a sudden quarrel and there was no premeditation and hence, the act of the accused would be culpable homicide not amounting to murder coming under Exception-4 to Section 300 I.P.C.

6.1. Per contra, the learned Additional Public Prosecutor submits that the extra judicial confession given by the accused is a reliable piece of evidence and the same has been corroborated through the evidence of P.W.1.

6.2. On perusal of the medical evidence, it is positively stated that the death of the deceased is due to intra-cranial injury and bleeding and that the injuries found on the deceased could have been caused by M.O.1 stick. In the extra judicial confession, it has been admitted by the accused that the conduct of the deceased provoked him and hence, he attacked the deceased on her forehead and the deceased fainted and fell down. Even thereafter, he attacked the deceased on her head and the same is substantiated through the medical evidence. The act of the accused in attacking the deceased even after her falling down shows that he had intention to do away with the deceased and hence, the offence under Section 302 I.P.C. is made out.

7. We have perused the materials available on record and the oral submissions made by both sides.

8. The fact that the deceased died a homicidal death is not in dispute. The medical officer who had performed autopsy on the dead body of the deceased has mentioned the injuries noticed by him in his substantive evidence before the Court. The postmortem certificate also mentions that the deceased sustained injuries on her forehead which is found corroborated the statement Ex.P-1 given by the accused coupled with the evidence of P.W.1. It is nobody’s case that the injuries found on the dead body of the deceased were self-inflicted. Therefore, the fact that the deceased died a homicidal death stands proved beyond pale of doubt.

9. Whether the injuries found on the deceased had been inflicted by the accused is the question that has to be seen next. To prove the guilt of the accused, the prosecution would depend on the extra-judicial confession made by the accused before P.W.1, Village Administrative Officer as the witnesses lined up by the prosecution to prove and link the circumstances against the accused, have turned hostile. In Ex.P.1 statement, the accused stated that on the fateful day, when he went to his farm for cutting grass for his cattle, the deceased came there along with cattle and informed him that she wanted to go to her native, and as appendicitis operation was to be performed to his mother and his father was also not doing well, the accused asked her not to go to her native, but despite the same, the deceased wanted to go to her native and she tried to forcibly take money from his shirt pocket for going to her parents place and aggrieved by such conduct of his wife, he got wild and took the stick lying there and attacked on her forehead. Ex.P.1 further proceeds that the deceased fainted and fell down and again he beat her and left the place and threw the stick in a nearby bush and left for Hosur. As already observed, though the prosecution has examined many witnesses to show the circumstances that followed immediately after the occurrence, viz., the accused was seen throwing the stick in a bush and he was seen wearing bloodstained clothes, those witnesses turned hostile.

10. According to P.W.1, on receipt of Ex.P.1, he went to the police station and handed over the accused and the statement along with his report. Though P.W.2 has turned hostile, in his cross-examination, he has stated that he accompanied the Village Administrative Officer P.W.1 to the police station and he signed the statement. It is trite that in the event of a portion of evidence not being consistent with the statements given under Section 161 and the witness stands declared hostile, that does not, however, mean and imply total rejection of the evidence and the portion which stands in favour of the prosecution or the accused may be accepted, but the same shall be subjected to close scrutiny. Applying the same, we are of the opinion that the evidence of P.W.2 can be accepted to the extent that he went to the police station with P.W.1 and he signed the statement. Further, it is seen from the evidence of P.W.1 that on the basis of Ex.P.1 statement given by the accused, P.W.1 went to the field and found the dead body of the deceased lying. A perusal of the evidence of investigating officer shows that he seized M.O.1 stick as identified by the accused, which was corroborated by P.W.1 From the above circumstances as found in the prosecution witnesses coupled with the statement Ex.P.1, the prosecution has established that there was a quarrel between the accused and the deceased in the field in which the accused got angry and suddenly picked up a stick lying there and attacked the deceased resulting in her death.

11. The question that remains for consideration is as to what is the offence committed by the accused. The incident took place in the field of the accused where he was engaged in his farming activities. From the evidence let in by the prosecution, it is proved that there was quarrel between the accused and the deceased and enraged by the same, the accused picked up a stick and beat on her forehead and she fell down and died. Therefore, the accused had not prepared himself in advance to attack the deceased. Thus, there was no premeditation or pre-plan on the part of the accused to cause the death of the deceased. It is not the case of prosecution that the accused straight away attacked the deceased, as it is explicitly stated in Ex.P1 that as appendicitis operation was to be performed to his mother and his father was also not doing well, the accused asked the deceased not to go to her native at that point of time, but despite the same, the deceased was determined to go to her native and forcibly attempted to take money from his shirt pocket. It is only after verbal duel, the accused picked up a stick lying on the ground and delivered a blow on her forehead. It is not the case of the prosecution that the accused had acted cruelly in the sense that he had delivered successive blows on the deceased and the accused took sufficient time to give the second blow. Considering all the aspects, we are of the considered opinion that Exception 4 to section 300 IPC would apply to the facts of the case and the offence committed by the appellant would be one punishable under section 304 IPC. There is nothing on record to indicate that the appellant had committed culpable homicide amounting to murder by causing death of the deceased with the intention of causing death of the deceased. Therefore, the provisions of Part II of section 304 IPC would apply to the facts of the case on hand. Thus, the appeal will have to be allowed by converting the conviction of the appellant under section 302 IPC to one punishable under section 304 Part II IPC. Having regard to the circumstances in which the incident had taken place, we are of the opinion that the interest of justice would be served if the accused is sentenced to rigorous imprisonment for five years for commission of offence under section 304 Part II, IPC.

12. In the result, the judgment of conviction and sentence by the learned Principal Sessions Judge, Dharmapuri at Krishnagiri rendered in S.C.No.229 of 2003 dated 29.9.2006 is set aside and instead, the accused is convicted under section 304, Part II, IPC and sentenced to undergo rigorous imprisonment for five years and to pay a fine of Rs.2000/- in default to suffer R.I. for two years. The bail bond, if any, executed by the appellant shall stand cancelled. The trial Court is directed to take steps to secure the appellant and to commit him to undergo the remaining period of sentence.

ATR

To

1. The Principal Sessions Judge
Dharmapuri at Krishnagiri.

2. The Inspector of Police
Mathirigi Police Station
Hosur, Krishnagiri Taluk
(Crime No.11/2003).

3. The Public Prosecutor
High Court,
Madras