High Court Punjab-Haryana High Court

Parties Name vs Narain Singh Etc on 18 February, 2009

Punjab-Haryana High Court
Parties Name vs Narain Singh Etc on 18 February, 2009
CR. MISC. NO. 9-MA OF 2009                                    -1-

IN THE HIGH           COURT        OF   PUNJAB   AND     HARYANA        AT
CHANDIGARH.


            DATE OF DECISION: February 18, 2009.



                    Parties Name
State of Haryana
                                        ...APPLICANT
      VERSUS
Narain Singh etc.
                                        ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH
            HON'BLE MR. JUSTICE JORA SINGH


PRESENT: Mr. P.S.Sullar, D.A.G., Haryana,
         for the applicant.



JASBIR SINGH, J.

Judgment.

State of Haryana has filed this application under Section 378(3)

Cr.P.C. with a prayer to grant leave to file an appeal against judgment and

order dated September 25. 2008 and September 27, 2008, respectively, vide

which the respondents were acquitted of the charge framed against them for

commission of an offence under Section 307 IPC. However, they were

convicted and sentenced for commission of offences punishable under

Sections 148, 323, 325 read with Section 149 IPC.

It was allegation against the respondents that they in

furtherance of their common object had caused injuries to Risal Singh

(PW1). Regarding prosecution case, the trial Court has noticed the

following facts:

CR. MISC. NO. 9-MA OF 2009 -2-

“Shorn of unnecessary details, facts of prosecution case within

short compass are that on 05-08-2008, a telephonic message

was received from police post, General Hospital (GH), Bhiwani

about admission of injured Risal Singh son of Bhajju Singh,

Mohar Singh son of Risal Singh, Narain son of Godha Singh

and Harpal son of Hawa Singh in connection of some fight in

between them. Assistant Sub Inspector (ASI) Mukhtiar Singh,

Investigating Officer (I.O) went to Civil Hospital, Bhiwani and

collected a rukka Ex. PO13 and Medico legal reports (MLRs)

of injured. He moved application Ex. P14 before doctor to

report about fitness of Risal Singh to make statement but he

was declared unfit to make statement. On 06-08-2006, he was

declared fit to make statement on that very application, so his

statement Ex. P01 was recorded, wherein it was stated by him

that on 05-08-2006, at about 6.00 p.m. He was sitting in front

of his shop. In the mean time, a vehicle make Sumo being

driven by accused Narain Singh stopped in front of his shop.

Accused Sadhu, Narain Singh, Balbir, Santu and Harpal

alighted from the same. Firstly, accused Narain Singh came and

caused injuries in between fingers of his left hand with knife.

Thereafter, Santu and Sadhu armed with ‘dandas’ (sticks)

caused injuries on his waist and chin. Surender armed with

danda caused injury on his waist. In the mean time, Balbir

armed with danda came running and gave push blow on his left

side. Thereafter, Ajit son of Balbir came running and started

giving slap and fist blows. An other son of Balbir, whose name
CR. MISC. NO. 9-MA OF 2009 -3-

was not known to him, started giving kick and fist blows to

him. Sandeep son of Narain Singh also gave slap and fist blows

to him. Harpal son of Jagdish and nephew of Narain Singh also

came running. He was having hockey in his hand and gave

blow to him. On hearing noise, his son Mohar Singh came to

spot and accused also caused injuries to him. On hearing their

noise, his grand sons Amar son of Bir Singh, Deepak son of

Mahender Singh and Jittu son of Mohar Singh came to spot.

They rescued them from clutches of accused otherwise they

would have caused more injuries. Accused caused injuries

because a dispute was going on in between them since 10/ 12

years about land.”

On receipt of intimation, initially, DDR was recorded.

However, subsequent thereto, FIR No. 167 dated August 11, 2006, was

registered against the respondents for commission of offences under

Sections 148, 323, 325/ 149 IPC. On getting opinion of the Medical Board

on October 23, 2006, offence punishable under Section 307 IPC was also

added in the FIR. After completing necessary investigation, final report was

put in Court for trial.

The prosecution produced 13 witnesses and also brought on

record documentary evidence to prove its case. On conclusion of

prosecution evidence, statements of the respondents were recorded under

Section 313 Cr.P.C. Incriminating material was put to them. They denied

the same and claimed false implication. They also led evidence in defence.

The trial Court on appraisal of evidence acquitted them, so far as charge
CR. MISC. NO. 9-MA OF 2009 -4-

under Section 307 IPC is concerned. However, they were convicted and

sentenced for other minor offences. Hence this application. While acquitting

them for commission of offence under Section 307 IPC, the trial Court has

observed as under:

“To prove an offence punishable under section 307 of IPC,

prosecution is supposed to show that a person did an act with

such intention or knowledge that said act can cause death. An

intention of an accused to cause death is must. In the present

case, injuries were not on vital parts of body of Risal Singh. As

per statement of PW.04, injuries were on non-vital parts. As per

opinion of PW.03, it cannot be presumed that injuries were

dangerous to life. It was nowhere stated by him that said injury

was sufficient to cause death in ordinary course of nature.

Unless it is proved by prosecution that injury was sufficient to

cause death in ordinary course of nature, section 307 IPC is not

attracted. PW.10 gave treatment to Risal Singh but he nowhere

stated that injury was dangerous to life. Prosecution was

supposed to ask him about nature of injury. Further, PW.07 did

not conduct X-ray examination of Risal Singh. As per her

statement, report Ex. P10 was given by doctor Satish. She was

not in a position to tell that how this fracture can occur.

However, PW.08 and PW.10 admitted in their cross

examination that as Risal Singh was very old, so possibility of

this fracture by fall could not be ruled out. It is alleged by

accused that when PW.01 and PW.02 went to take possession

of land illegally, PW.01 fell on sticks and got his ribs fractured.
CR. MISC. NO. 9-MA OF 2009 -5-

More so, as per statement of PW.10 , there was fracture of ribs

on left side but PW.09 stated that three ribs of right side were

fractured. If there were fractures on right side also then why

PW.10 did not state to that effect. As per report, there was

fracture of left ribs. As per statement of PW.09, fracture of right

ribs was about 21 days old. It shows that ribs of Risal Singh

were fractured much before 05.08.2006. It was stated by Risal

Singh in his statement Ex. P01 that push blows were given on

his left side but when he entered witness box as PW.01, it was

stated by him that thrust blows were given on right side. He has

changed his statement just to cover up statement of PW.09

because he stated about fracture of right ribs whereas treatment

was given about fracture of left ribs. In these circumstances, it

cannot be presumed that a case punishable under section 307 of

IPC is made out. At the most, it can be presumed that a case

punishable under Section 325 of IPC is made out because this

injury is covered by section 320 of IPC.”

We are of the opinion that the finding given by the trial Court is

perfectly justified and is as per evidence on record. Admittedly, except one,

other accused were armed with wooden sticks only. Had their intention been

to kill Risal Singh, they would have come fully armed with deadly weapons.

It is also not in dispute that injuries were also received by some of the

respondents at the time of alleged occurrence. The trial Court has also

noticed discrepancies in the medical statement regarding, fatal injury to

Risal Singh, which resulted into adding of Section 307 IPC in the FIR.
CR. MISC. NO. 9-MA OF 2009 -6-

Counsel for the applicant has failed to indicate any misreading of evidence

by the trial Court, on the basis of which any interference can be made by us.

Their Lordships of the Supreme Court in Allarakha K. Mansuri

v. State of Gujarat, 2002 (1) RCR (Criminal) page 748, held that where, in a

case, two views are possible, the one which favours the accused has to be

adopted by the Court.

A Division Bench of this Court in State of Punjab v. Hansa

Singh, 2001(1) RCR (Criminal) page 775, while dealing with an appeal

against acquittal, has opined as under:-

“We are of the opinion that the matter would have to be

examined in the light of the observations of the Hon’ble

Supreme Court in Ashok Kumar v. State of Rajasthan, 1991(1)

SCC 166, which are that interference in an appeal against

acquittal would be called for only if the judgment under appeal

were perverse or based on a mis-reading of the evidence and

merely because the appellate Court was inclined to take a

different view, could not be a reason calling for interference.”

Counsel for the State has failed to show that the trial Court has

committed any error on facts or material irregularity, which may necessitate

any interference by this Court.

For the reasons, mentioned above, this application fails and the

same is accordingly dismissed.

( Jasbir Singh )
Judge

( Jora Singh )
February 18, 2009. Judge
DKC