High Court Punjab-Haryana High Court

Ram Dev vs State Of Haryana on 4 October, 2008

Punjab-Haryana High Court
Ram Dev vs State Of Haryana on 4 October, 2008
Criminal Appeal No.578 DB of 1998                        1


      In the High Court of Punjab and Haryana at Chandigarh


                           Criminal Appeal No.578 DB of 1998
                           Date of decision: 4.10.2008


Ram Dev

                                                 ......Appellant


                       Versus



State of Haryana

                                                .......Respondent



CORAM: HON'BLE MR.JUSTICE JASBIR SINGH

           HON'BLE MRS. JUSTICE SABINA


Present:   Mr.K.K.Aggarwal, Sr. Advocate with
           Mr.R.K.Agnihotri, Advocate,
           for the appellants.

           Mr.S.S.Randhawa, Addl. A.G.Haryana.

                ****


JUDGMENT

SABINA, J.

This judgment would dispose of Criminal Appeals No.

578-DB of 1998 and 36-DB of 1999 as both have arisen out of

judgment dated 5.12.1998 passed by Additional Sessions Judge -I,

Narnaul, whereby appellants were convicted and sentenced under

Sections 148, 302, 325, 323/149 and 452 IPC.

Criminal Appeal No.578 DB of 1998 2

Prosecution story in brief as noticed by the trial Court in

para Nos. 1 and 2 of its judgment reads as under:-

“Briefly stated the case of the prosecution as emerging

out from the report under Section 173 Cr.P.C. are that Lal

Chand (since deceased) son of Pehlad was the husband

of complainant Smt.Kanta. On 15.6.1997 at about 6.30

p.m. Lal Chand (since deceased), complainant Smt.

Kanta and their children were present at their house

situated in village Bihali. One Dholi Daughter of Jani Ram

and accused Papori @ Brahma were quarrelling with

each other. In the meantime, Subhash who is the

husband of accused Papori @ Brahma came there and

started beating Dholi. Lal Chand intervened. Sub hash

and Papori @ Brahma left that place while abusing Lal

Chand. After some time accused Ramesh, Gugan each

armed with axe (Kulhari), Vikram, Naresh, Ramdev,

Bimla, Papori @ Brahma, Kamla, Suman wife of Naresh,

Santra, Suman daughter of Gugan, Fateh Singh each

armed with lathis and accused Subhash armed with Gulel

(a wooden danda having two horns fitted with rubber

strap to be used for throwing a stone) entered in the

house of complainant Smt.Kanta and deceased Lal

Chand, in furtherance of their common intention to cause

injuries to Lal Chand. Accused Ramesh opened attack

and caused a blow from sharp side of the axe on the
Criminal Appeal No.578 DB of 1998 3

forehead of Lal Chand. Accused Gugan caused an axe

blow on the nose of Lal Chand, consequently, his nose

was chopped of. Lal Chand fell down on the ground.

Accused Vikram and Naresh caused lathi blows to him.

In the meantime, Mukhtiar the brother of Lal Chand came

there. Mukhtiar, Ram Kishan, Dholia, Sonu and the

complainant tried to rescue Lal Chand from the clutches

of the accused persons. Accused Ramdev and Vikram

caused lathi blows on the thigh, waist and right hand of

the complainant. Accused Subhash caused a blow with

Gulel on the forehead of the complainant. Accused

persons also caused hurt to Ram Kishan, Dholia, Sonu

and Mukhtiar. In the meantime, Ami Lal son of Hazari

and several other persons came at the spot and

witnessed the occurrence. All the accused persons took

their heels from the place of occurrence along with their

respective weapons. The complainant party also caused

some injuries to the members of the accused party, in

their defence.

The motive behind the occurrence was that

some eight or nine years ago, accused Gugan had

borrowed a sum of Rs. Twenty thousands from Lal Chand

but he did not return that amount despite repeated

demands. The another reason for causing hurt by the

accused persons to the complainant and her family
Criminal Appeal No.578 DB of 1998 4

members was that Lal Chand had restrained accused

Papori @ Brahma and Subhash from quarrelling with

Dholi daughter of Jani Ram, who is the uncle of deceased

Lal Chand.”

Injured were removed to the hospital, in a camel cart. Lal

Chand, however, succumbed to his injuries on the way to the

hospital. On 16.6.1997 ASI Ram Niwas received an information from

the doctor of C.H.C. Ateli with regard to arrival of dead body of Lal

Chand in the hospital at about 1.30 a.m. He reached the hospital

along with other police officials and met injured Ram Kishan, Dholia,

Sonu and Mukhtiar. He sought information from the doctor regarding

fitness of the injured. The doctor vide his opinion declared all the

injured fit to make statements. He recorded the statement of

complainant Kanta and on the basis of the same formal FIR No.149

dated 16.6.1997 was recorded. The dead body was got

photographed. ASI Ram Niwas prepared the inquest report with

regard to dead body and sent the same for postmortem examination.

Dr. O.P.Siroha medico legally examined Ram Kishan on

16.6.1997 and found following injuries on his person:-

1. ALW wound 6×2 cm scalp deep on the middle of the

parietal regions. Bleeding was prresent and other 4×1

cm anterior.

2. Crush injury on right thumb. Bleeding was present.

Parietal terminal part was amputated.

3. He was complaining of pain in chest. Mild reddish
Criminal Appeal No.578 DB of 1998 5

swelling on the right side of the chest 8x 5 cm.

In his opinion injuries had been caused with a blunt

weapon and injury No.2 was declared grievous in nature after receipt

of X-ray report, whereas, the remaining were declared simple in

nature.

He also examined injured Sonu at 1.35 a.m. on the same

day and found following injury on his person:-

“Lacerated wound 3×2 cm on the lower lip. Teeth

missing. Bleeding from the gum was present.”

In his opinion, kind of weapon used was blunt and the

injury on the person of Sonu was declared as grievous in nature.

On the same day at 1.55 a.m. he medico legally

examined Dholia and found following injuries on his person:-

1. A reddish contusion 5 x 3 cm on the right fore-arm

upper third.

2. He was complaining of pain in the right hand’s fingers.

3. He was complaining of pain in chest and the reddish

contusion on the left shoulder joint and scapular region

left side.

4. (a) A lacerated wound 2 x 1 cm on the upper part of

occeput.

5. (b) An abraded reddish contusion 3 x 3 cm on the left

parietal region.

In his opinion injuries had been caused with a blunt

weapon. All the injuries were declared simple in nature.
Criminal Appeal No.578 DB of 1998 6

He medico legally examined injured Mukhtiar on the same

day at 2.05 a.m. and found following injuries on his person:-

1. There was a reddish swelling on the dorsum of the left

hand.

2. A reddish contusion 10x 5 cm on the right thigh.

In his opinion the injuries had been caused with a blunt

weapon and both the injuries were declared simple in nature.

On the same day he medico legally examined Kanta and

found following injuries on her person:-

1. There was a reddish contusion 2 x 1 cm on the left

thumb, she was complaining of pain.

2. An abraded reddish contusion 1 x 1 cm and lacerated

wound ½ cm x 1/2 cm on the right side of the forehead.

3. A contusion 8x 5 cm on the left thigh.

4. A reddish contusion on the right middle finger and was

complaining of pain in the right hand.

In his opinion the kind of weapon used was blunt and all

the injuries were declared simple in nature.

Dr.Alok Jain conducted the postmortem examination on

the dead body of Lal Chand on 16.6.1997 and found following

injuries on his person:-

1. Scull box was broken open at frontal area brain tissues

bulging out.

2. Lacerated wound right parietal area.

3. Nose tip chapped off.

Criminal Appeal No.578 DB of 1998 7

4. Right ear lib lacerated.

Walls of the thorax, ribs and abdomen were seen and

he found abrasions on the walls of the thorax.

The cause of death in this case was due to brain tissue

injuries and shock which was sufficient to cause death in ordinary

course of nature and it was ante mortem in nature.

ASI Ram Niwas visited the spot on 16.6.1997. He got the

place of occurrence photographed and prepared the rough site plan.

He also lifted blood stained earth from the spot. He arrested

accused Gugan, Vikram, Naresh, Papori @ Brahma, Bimla, Ram

Dev and Fateh Singh. At the time of arrest accused Gugan produced

an axe, accused Vikram produced Lathi, Accused Naresh and Fateh

Singh produced dandas. All the said weapons were taken in

possession.

On 21.6.1997, accused Santra, Suman d/o Gugan,

Kamla, Suman w/o Naresh and Subhash were arrested. Accused

Santra produced lathi, whereas, accused Subhash produced gulel

and the same were taken in possession. Accused Ramesh was

arrested on 29.6.1997 and during interrogation he suffered a

disclosure statement and got recovered an axe on the basis of the

said statement. On 30.7.1997, a scaled site plan was got prepared

with regard to place of occurrence.

After completion of investigation and necessary

formalities accused were sent up for trial. Charge against them was

framed under Sections 148, 302, 325, 323/149 and 452 IPC on
Criminal Appeal No.578 DB of 1998 8

17.2.1998. Accused did not plead guilty and claimed trial.

Prosecution in order to prove its case examined 17
witnesses at the trial. After close of prosecution evidence accused,
Gugan when examined under Section 313 Cr.P.C. pleaded as
under:-

“I am innocent. It is a false case. I have been wrongly

involved in this case. That on 15.6.1997 at about 9.00

p.m. Ramesh came back after selling the vegetables on

his camel-cart. When he was tethering his camel in the

fields of Balbir son of Hira Lal, which is situated in front of

the house of Lal Chand (since deceased), Lal Chand

objected the tethering the camel because it causes

nuisance. After tether his camel in the fields of Balbir,

when he was coming to the house, Lal Chand (since

deceased), Mukhtiar, Ram Kishan, Dholia, Bhoopan

armed with lathis, encircled Ramesh and open an attack

on him with their respective weapons. Lal Chand gave a

lathi blow on the forehead of Ramesh, Mukhtiar gave a

lathi blow on his left cheek, Ram Kishan gave a lathi blow

on the left parietal, Dholia gave a lathi blow on the left

side of his back, Bhoopan gave a lathi blow on his head.

On hearing the noise of Ramesh, myself, Vikram, Naresh,

Brahma and Bimla also reached the spot to rescue

Ramesh and when they tried to rescue Ramesh, Ram

Kishan gave two lathi blows on the back of Vikram,

Mukhtiar gave a lathi blow on the head of Vikram
Criminal Appeal No.578 DB of 1998 9

with intent to kill him, which was declared grievous. Lal

Chand since deceased gave a lathi blow on my head.

Ram Kishan also gave a lathi blow on my chest, Dholia

gave a lathi blow on my back, Mukhtiar gave a lathi blow

on my left shoulder, Ram Kishan gave a lathi blow on the

right thumb of Naresh, Dholia gave a lathi blow on the left

arm of Naresh. Mukhtiar gave a lathi blow on the left arm

of Naresh. Bhoopan gave a lathi blow on the head of

Brahma, Mukhtiar gave a lathi blow on the belly of Brhma.

Ram Kishan gave a lathi blow on the forehead of Bimla,

Dholia gave a lathi blow on the chest of Bimla, Mukhtiar

gave a lathi blow on the left arm of Bimla. This

occurrence had taken place in the village path which is

situated between the house of Lal Chand and field of

Balbir Singh. This occurrence was witnessed by Bodan

son of Chand Ram, resident of Bihali and Phoolchand

son of Kishan Lal, resident of Antri. Ramdev, Suman

daughter of Gugan, Suman wife of Naresh, Santra wife of

Gugan, Kamla wife of Ramesh, Subhash and Fateh Singh

were not present at that time.”

Similar plea was taken by the other accused. Accused

examined Dr.O.P.Siroha (DW-4) in their defence.

Learned trial Judge believed the prosecution version so

far as accused Ram Dev, Gugan, Vikram, Naresh, Ramesh,

Subhash, Papori @ Brahma and Bimla are concerned and convicted
Criminal Appeal No.578 DB of 1998 10

and sentenced them under Sections 148, 302, 325, 323/149 and 452

IPC. Accused Fateh Singh, Suman d/o Gugan, Santra, Kamla and

Suman w/o Naresh were acquitted of the charge framed against

them. Hence, the present two appeals.

In appeal, it has been argued that the prosecution had

miserably failed to prove its case. Accused Ramesh, Gugan, Papori

@ Brahma, Bimla and Vikram had also suffered injuries in the

alleged occurrence. So far as injury on the person of Vikram is

concerned, the same as per the doctor (DW-1) could be dangerous

to the life. The accused party had inflicted injuries on the person of

the complainant party in self defence. Accused had no intention to

commit murder of deceased Lal Chand. Houses of Lal Chand

deceased and Gugan adjoin each other. The occurrence, in fact,

had taken place in the street and the complainant party was the

aggressor. Prosecution had failed to prove any motive with the

accused party to commit murder of deceased Lal Chand.

Learned State counsel, on the other hand, has argued

that all the accused had come to the house of Lal Chand armed with

deadly weapons and had inflicted injuries on the person of the

deceased as well as other injured. From the nature of injury No.1 on

the person of deceased Lal Chand, it was evident that all the

accused had intention to commit his murder .

Present case rests on an eye witness account.

Kanta (PW-1), Mukhtiar (PW-14) and Dholia (PW-15)

have deposed with regard to manner of occurrence. As per the eye
Criminal Appeal No.578 DB of 1998 11

witness account, accused Gugan and Ramesh had come to the spot

armed with kulharis (axe), whereas, remaining accused had come to

the spot armed with lathis. Accused Ramesh opened the attack by

inflicting injuries with kulhari on the head of Lal Chand and,

thereafter, accused Gugan gave a kulhari blow on his nose.

Mukhtiar (PW-14) and Dholia (PW-15) have deposed that accused

Vikram and Naresh gave lathi blows on the head and near the ear of

Lal Chand. Initially in the FIR Kanta (PW-1) had stated that accused

Vikram and Naresh had inflicted lathi blows on the person of her

huaband, whereas, while appearing in the witness box, she deposed

that accused Vikram and Ram Dev gave lathi blows on the person of

her husband. She was duly confronted with this fact during her

cross-examination. Keeping in view the testimony of PW-14 and

PW-15 and the initial statement of PW-1 with the police, it transpires

that accused Vikram and Naresh had inflicted injuries on the person

of the deceased with their respective lathis. Injured Kanta, Ram

Kishan, Dholia, Sonu and Mukesh also suffered injuries at the hands

of the accused party.

From a perusal of site plan (Exhibit PK) prepared by

draftsman and Exhibit EA/4 prepared by the Investigating Officer , it

appears that the occurrence had taken place in the house of

deceased Lal Chand. Exhibit PO is the recovery memo, vide which

blood stained earth was lifted from the spot. A perusal of the same

reveals that the blood stained earth was lifted from the chowk near

the chappar at the Eastern-Southern side of the house of deceased
Criminal Appeal No.578 DB of 1998 12

Lal Chand. This leads to the inference that the occurrence had

started in the street and not in the house of the deceased as alleged

by the prosecution. Occurrence in this case is admitted but Exhibit

PO makes the ocular version doubtful with regard to place of

occurrence. Whenever a doubt is created in the prosecution case,

benefit of the same has to be extended to the accused. Hence,

possibility of the occurrence, in fact, having been started in the

street cannot be ruled out. The outer wall of the house of Lal Chand

is not very high and the possibility that after the occurrence started,

the parties moved into the house of Lal Chand can also not be ruled

out.

Motive put forth by the prosecution for commission of

offence of murder appears to be too fragile. It has been alleged that

eight or nine years prior to the occurrence Lal Chand had lent

Rs.20,000/- to Gugan but the same had not been returned back.

There is nothing on record to suggest that there was any civil

litigation pending between the parties with regard to the said loan.

There is also nothing on record to suggest that the parties, who were

neighbours, had quarrelled with each other on an earlier occasion

except on 15.6.1997 at 6.30 p.m. i.e. a day prior to the occurrence.

Even the said occurrence was trivial in nature. Dholi d/o Jani Ram

(brother of deceased’s father) and Papori d/o Gugan had quarrelled

with each other and Lal Chand had rescued Dholi. This, in itself

cannot be said to be a sufficient motive for the accused party to

commit murder of deceased Lal Chand.

Criminal Appeal No.578 DB of 1998 13

It appears that both the parties, who were residing in the

houses adjoining each other, met in the street. They were allegedly

armed with weapons and without any pre meditation, in a sudden

fight, inflicted injuries on each other. Accused Ramesh, Gugan,

Papori, Bimla and Vikram had also suffered injuries in the alleged

occurrence. The said injured were duly examined by Dr.O.P.Siroha

(DW-1), who deposed that on 16.6.1997 at about 2.35 a.m. he

medico legally examined Ramesh and found following injuries on his

person:-

1. There was a lacerated wound 3 cm x 1 cm bone deep

on the forehead above and left eyebrow.

2. There was a lacerated wound 1.5 cm x 1 cm on the left

cheek.

3. There was a lacerated wound 6 cm x 1.5 cm scalp

deep on the left parietal region.

4. Complaining of pain on the left side of the back of the

chest 5 cm x 1cm

On the same day he also examined injured Gugan and

found following injuries on his person:-

1. A lacerated wound 4 cm x 0.5 cm scalp deep was

present on the right parietal eminence.

2. He was complaining of pain chest, anterior aspect of

the chest, there was contusion 10 cm x 5 cm on the

right pectoral region and 5 cm x 3 cm on the left

scapular region.

Criminal Appeal No.578 DB of 1998 14

On the same day at 3.10 a.m. he medico legally

examined Vikram and found following injuries on his person:-

1. A lacerated wound 4 cm x 1 cm scalp deep on the left

side of the upper part of occipit.

2. Multiple abraded reddish contusion 8 cm x 2 cm, 5 cmx

3 cm on the right side of the back of the chest.

On the same day he medico legally examined Brahma

and found following injuries on her person:-

1. An abraded contusion 1.5 cm x 1 cm on the frontal part

of the left side of scalp.

2. She was complaining of pain in abdomen, pregnant.

On the same day at about 3.30 a.m. he medico legally

examined Bimla and found following injuries on her person:-

1. A lacerated wound 2 cm x 0.5 cm on the right parietal

region.

2. An abraded reddish contusion 3 cm x 2 cm on the

middle of the forehead.

3. Multiple abraded reddish contusion 3 cm x 2 cm, 1 cm

x 1 cm, ½cm x ½ cm on the chest and she was

complaining of pain.

In his opinion injuries of all the persons had been inflicted

with blunt weapons. Injuries on the person of Ramesh, Gugan,

Naresh, Vikram, Brahma and Bimla were neither superficial nor self

suffered. Possibility of injury No.1 on the person of Vikram being

dangerous to life could not be ruled out. The said injury was a
Criminal Appeal No.578 DB of 1998 15

depressed fracture of posterior parietal region of skull.

Both the parties had suffered injuries in the alleged

occurrence and the possibility is there that the said fight started in

the street and it leads to the inference that it was a case of a sudden

fight.

It is not possible to enunciate any general rule as to what

shall be deemed to be a sudden quarrel. It is a question of fact and

whether a quarrel is sudden fight or not must necessarily depend

upon the proved facts of each case. The cause of quarrel is not

relevant nor is it relevant who offered the provocation or started the

fight. A ‘sudden fight’ implies mutual provocation and blows on each

side. There is no previous deliberation or determination to fight. A

fight suddenly takes place for which both the parties are more of less

to be blamed. It may be that one of them starts it, but if the other had

not aggravated it by his own conduct it would not have taken the

serious turn it did. There is then mutual provocation and

aggravation, and it is difficult to apportion the share of blame which

attaches to each fighter. It is immaterial, who gave the first blow. It

further has to be established that the offender had not taken undue

advantage and had not acted in a cruel or unusual manner.

In the present case the deceased had suffered four

injuries. As per Dr.Alok Jain (PW-8) injuries No. 2,3 and 4 could not

be the cause for death of Lal Chand. Injuries No. 2 and 4 were

superficial in nature. Hence, the cause of death was injury No.1,

which was on the head of deceased and is attributed to accused
Criminal Appeal No.578 DB of 1998 16

Ramesh. The fact that only one injury was inflicted by accused

Ramesh leads to the inference that he had not taken undue

advantage nor it acted in a cruel manner. While inflicting the said

injury, accused Ramesh had no intention of causing death of Lal

Chand but he had the knowledge that the said injury could very well

result in the death of deceased. Accused Ramesh is, thus, liable to

be convicted for an offence under Section 304 (II) IPC and not under

Section 302 IPC. Offences under Sections 148 and 452 IPC are also

not made out in this case, as it was a case of sudden fight and the

possibility of its having been started in the street cannot be ruled out.

Accordingly, both the appeals are partly allowed.

Conviction of appellant Ramesh is converted from under Section 302

IPC to Section 304 (II) IPC and his sentence is reduced to rigorous

imprisonment for 10 years.

It was stated by learned counsel for the parties that

appellant Gugan and Vikram had since died and, hence, appeal qua

them is disposed of as abated.

All the accused are acquitted of the charge framed

against them under Sections 148 and 452 IPC. So far as charge

under Section 325 IPC framed against the accused is concerned,

from the statements of the eye witnesses it cannot be specifically pin

pointed as to which of the appellant is liable for causing grievous

injuries to Sonu and Ram Kishan. As such, conviction of any of the

accused under Section 325 IPC cannot be passed. Accused Ram

Dev, Naresh, Subhash, Papori @ Brahma and Bimla had caused
Criminal Appeal No.578 DB of 1998 17

simple injuries on the person of the complainant party with their

respective weapons. Accordingly, they are convicted under Section

323 IPC and are sentenced to undergo rigorous imprisonment for

one year.

(SABINA)
JUDGE

(JASBIR SINGH)
JUDGE

October 04, 2008
anita