High Court Kerala High Court

Navas @ Mulanavas vs State Of Kerala on 9 February, 2010

Kerala High Court
Navas @ Mulanavas vs State Of Kerala on 9 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 1620 of 2007()


1. NAVAS @ MULANAVAS, S/O.IBRAHIM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :09/02/2010

 O R D E R
                                                             C.R.

              R.BASANT & M.C.HARI RANI, JJ.
              ----------------------------------------------
                      D.S.R.No.4 OF 2007
                                   &
               CRL.APPEAL No.1620 OF 2007
            -----------------------------------------------------
          DATED THIS THE 9th DAY OF FEBRUARY, 2010

                          J U D G M E N T

Basant, J.

(i) Has the guilt of the accused been established

beyond doubt by the circumstances proved by

the prosecution.

(ii) Is the instant case one that belongs to the

category of rarest of rare cases, where the

alternative options of punishment are

unquestionably foreclosed and a sentence of

death has to be imposed as laid down in

Bachan Singh v. State of Punjab (1980)2

SCC 684.?

(iii) Does the decision in Swamy Shraddananda

(2) v. State of Karnataka (2008(13) SCC

767) raise the bar further in the attempt to

identify the rarest of rare cases where a

D.S.R.No.4/07
& CRL.A.No.1620 /07 -2-

sentence of death can be imposed and is liable

to be confirmed?

These questions arise for consideration in this Death

Sentence Reference and the Criminal Appeal, which we dispose

of by this common judgment.

2. Navas @ Mulanavas, a person aged about 28 years

has been found guilty, convicted and sentenced in a prosecution

for the offences punishable under Sections 449, 302 and 309

IPC. He faces a sentence of death for the offence under Section

302 IPC, sentence of rigorous imprisonment for a period of five

years and fine of Rs.1,000/- under Section 449 IPC and simple

imprisonment for a period of two months and a fine of Rs.500/-

for the offence under Section 309 IPC. Default sentences have

also been imposed.

3. The prosecution alleged that the appellant had gained

access into the house of the deceased persons – four in number,

by making a hole on the eastern wall of the house on the night of

3/4.11.2005. He allegedly caused the death of Latha, a woman

aged about 39 years, her husband Ramachandran aged about 45

years, their daughter Chithra aged about 11 years and her

D.S.R.No.4/07
& CRL.A.No.1620 /07 -3-

mother- in-law, Karthiayani Amma aged about 80 years. The

accused thereafter allegedly attempted to commit suicide by

cutting the vein of his left wrist. Investigation commenced with

suo motu FIR, Exhibit P23 registered by PW30, the local A.S.I.

and culminated with the final report submitted by PW32, who

completed the investigation.

4. The accused denied the offences alleged against him

and thereupon the prosecution examined Pws 1 to 32 and proved

Exhibits P1 to P45 series. M.Os.1 to 122 were also marked by

the prosecution. The accused did not examine any defence

witnesses; but proved Exhibits D1 to D5.

5. An appellate judgment must be read in continuation of

the judgment of the trial court. We have been taken through the

evidence of PWs 1 to 32, Exhibits P1 to P45 series and Exhibits

D1 to D5. The relevant material objects have also been perused

by us. In these circumstances, we are of the opinion that it is

unnecessary to attempt a re-narration of the evidence of the

prosecution witnesses as well as the prosecution and the defence

exhibits.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -4-

6. The prosecution version which they attempted to

substantiate by the evidence referred above can be summarised

as follows.

7. Deceased Ramachandran and Latha were residing in

the house which is the scene of occurrence. They have a child

aged 11 years, by name Chithra. The mother of Ramachandran,

Karthiayani Amma was also residing along with them. It is

suggested that Ramachandran had some psychiatric ailments

and was on medicines. It is further suggested that Latha had

dissatisfactions in the marital life and that she was involved in

extra marital relationships. The accused was known to the

family. He had initially helped the family to get out of certain

involvements which Latha had with certain others. He had

gained the confidence of Latha and Ramachandran.

Unfortunately, the relationship between Latha and the accused

had drifted and it had entered prohibited zones/domains. She

allegedly shared intimacy including physical intimacy with the

accused. It is even suggested that Latha had become pregnant

in the relationship between her and the accused. But that

pregnancy had to be aborted. At some point of time, the accused

D.S.R.No.4/07
& CRL.A.No.1620 /07 -5-

allegedly came to learn from Latha that Chithra, the child born

was not really begotten in her relationship with Ramachandran;

but Chithra was brought up as the child of the couple. When it

came to the alleged pregnancy through the accused, Latha was

allegedly not willing to continue the pregnancy and she had got

it aborted.

8. At some point of time, according to the prosecution,

the relationship had soured. It appeared as though the accused

perceived that Latha was not willing to continue the relationship.

She, he apprehended, was attempting to avoid him. Exhibits P9

to P11 suggest that on the complaint of Latha, the local police

had registered a crime and had filed the final report alleging

commission of offences by the accused against Latha.

Consequently, the relationship turned from bad to worse and the

accused allegedly was not getting opportunities to meet and

interact with Latha as he allegedly used to do earlier.

9. We come to the date of occurrence, i.e., 3.11.2005.

On that night, till 7 p.m., all the four deceased were found in the

house hale and hearty by the local neighbours including PW1.

On that morning i.e. at 7.30 am. on 4.11.2005 when PW1 went to

D.S.R.No.4/07
& CRL.A.No.1620 /07 -6-

sweep the courtyard of that house and was so sweeping, she

found that nobody came out of that house to open the door and

that blood was flowing out through the outlet on the southern

room on the ground floor. A commotion followed. People of the

locality came. They informed the police. The local police also

came. As there was no response from inside, the house was

broken open and access was made into the house. They had also

seen that a hole had been drilled on the eastern wall of the

house, suggesting that someone had gained illegal access into

the house. Persons who entered the house found that deceased

Latha was lying dead on the ground floor with multiple injuries

including stab injuries. Ramachandran and Chithra were lying

dead on the northern room on the first floor with serious

injuries. MO33 iron rod which was allegedly used to inflict

injuries on Ramachandran and Chithra was also available in that

room. Karthiayani Amma, the 80 year old mother of

Ramachandran was found with injuries on the northern room on

the ground floor. She was immediately shifted to the hospital for

emergent medical attention. Later, seeing the trail of blood from

the middle room to the southern room on the ground floor, the

D.S.R.No.4/07
& CRL.A.No.1620 /07 -7-

police opened the southern room on the ground floor and there

they found the accused with bleeding injuries on his left hand

lying unconscious. He was also shifted to the hospital.

Karthiayani Amma succumbed to the injuries. The accused was

nursed and he ultimately recovered.

10. The prosecution alleged that it was the accused who

caused injuries on all the four deceased persons. It is the case of

the prosecution that on the night of 3.11.2005, PW3, an auto

rickshaw driver had dropped the accused some where near the

scene of the crime after 10.30 p.m. According to the prosecution

the accused had, to gain access into the house, created a hole on

the eastern wall and had crept into the house with his belongings

including MO34 bag. He had gone to the southern room on the

ground floor and had indulged in making writings on the wall

and other surfaces in that room. According to the prosecution,

these writings suggest that he was disappointed in love and had

decided to commit suicide. According to the prosecution, he

wanted to murder Latha and commit suicide. He wanted both of

them to die together. Karthiayani Amma was occupying the

northern room on the ground floor, whereas the couple along

D.S.R.No.4/07
& CRL.A.No.1620 /07 -8-

with their child were occupying the northern room on the first

floor. It is the case of the prosecution, though there is no eye

witnesses for the occurrence, that the accused who reached the

room by 12 mid night continued to remain in the southern room

on the ground floor till 6.30 a.m. in the morning. He consumed

alcohol there and smoked. He made all the writings seen in that

room. When deceased Latha came down in the morning from the

bed room on the first floor, the accused allegedly, attacked Latha

and caused injuries to her. It is the inference of the prosecution

that Ramachandran and Chithra came to know of the attack on

Latha and they made a hue and cry. The accused then went up

with MO33 iron rod and allegedly inflicted fatal injuries on

Ramachandran and Chithra. He came down thereafter and went

on inflicting multiple stab injuries on Latha with one of the two

knives, which according to the prosecution, he had carried with

him to the house (marked as MOs.29 and 30). Thereafter the

mother-in-law of Latha, according to the prosecution, had also

tried to come to the scene and she was deterred by him by

kicking her forcibly. She fell, hit some surface and suffered the

fatal injuries.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -9-

11. Thereafter, the accused allegedly in an attempt to

commit suicide cut the vein of his left wrist. There was bleeding

from that self-inflicted injury. He went to the southern room

where he had already entered and made all the writings. He

closed the room from inside. He fell unconscious there. It is the

case of the prosecution that prior to that, the accused in that

southern room had consumed alcohol, had smoked cigarette and

had consumed Bombay gudka. It is the case of the prosecution

that the totality of circumstances relied on by the prosecution

unerringly points to the commission of the offence punishable

under sections 449, 309 and 302 IPC by the accused.

12. The accused in the course of cross-examination of

prosecution witnesses does not appear to have taken any specific

stand. He was not able to engage a counsel of his own at the

stage of trial, though he had earlier engaged a counsel. The

services of a counsel of standing Shri P.P.Haris was made

available to the accused as a State Brief counsel.

13. At the stage of 313 examination, after answering all

the questions, the accused advanced a version by filing a

statement. In that statement, the accused took an interesting

D.S.R.No.4/07
& CRL.A.No.1620 /07 -10-

stand, attempting to explain all circumstances which were

available in evidence at the close of the trial. The accused took

up the stand that there was a pact between him and Latha to

commit suicide. He had come to the house of Latha on that night

with the intention that both of them shall commit suicide. He

had brought with him MO25 audio cassette in which he had

made a record in his own voice of all the circumstances and the

relationship between him and Latha. Latha had kept the door

open as usual and he gained entry into the house through such

door which was kept open. After he entered the house, he found

that Latha and others had all suffered death. On account of the

grief, without much forethought, he had cut his left wrist for the

purpose of committing suicide. It was thus that he was found

available in the house in an unconscious state. His obvious

suggestion is that someone else had gained access into the house

by making a hole on the eastern wall and such miscreant must

have caused the death of all the four deceased persons and as he

found that they had died, he had proceeded to attempt to commit

suicide.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -11-

14. The court below on an anxious consideration of all the

relevant circumstances, came to the conclusion that the

prosecution has succeeded in establishing that all the four

deceased persons suffered death at the hands of the accused,

who had gained access into the house by creating that hole on

the eastern wall of the house. The court further came to the

conclusion that the accused had thereafter attempted to commit

suicide.

15. Before us, the learned counsel for the appellant Shri

Vijayabhanu, Shri Gracious Kuriakose, the Special Prosecutor

appointed in the Death Sentence Reference and

Shri K.J.Mohammed Anzar, the learned Public Prosecutor have

advanced their arguments.

16. The learned counsel for the appellant/accused

vehemently contends that the circumstances have not been

established satisfactorily by the prosecution and the

circumstances even if accepted in toto cannot lead to an

unerring conclusion about the complicity of the accused. The

circumstances cannot rule out his innocence also, it is

contended. At any rate, the learned counsel argues that a

D.S.R.No.4/07
& CRL.A.No.1620 /07 -12-

sentence of death is not warranted at all.

17. The learned Special Prosecutor who appeared in

D.S.R.No.4/2007 and the learned Prosecutor who appears for the

State in Crl.Appeal No.1620/2007 on the contrary contends that

sufficient circumstances have been established by the

prosecution pointing unerringly to the guilt of the accused and

excluding the innocence of the accused. The nature of the facts

and circumstances of this case, according to the prosecution,

clearly shows that this is an eminently fit case where the

sentence of death is warranted, as the case belongs to the

category of rarest of rare cases.

18. The learned Prosecutors submit that in the facts and

circumstances of this case, the explanation coming forth from

the accused is of crucial and vital significance. The learned

Prosecutors contend that if the explanation coming forth from

the accused is not acceptable, sufficient and clinching

circumstances are available to safely and unerringly come to the

conclusion that all the four persons who had suffered injuries

and who were inside the closed house, must have suffered

injuries at the hands of the accused, who was the only other

D.S.R.No.4/07
& CRL.A.No.1620 /07 -13-

person found inside the house, lying with suicidal injuries. The

learned Prosecutors in this context places reliance on the

decision in Trimukh Maroti Kirkan v. State of Maharashtra

(2006(4) KLT 638). It is not as though an accused person has

no burden at all in a criminal trial. Where an accused person is

found lying with suicidal injuries along with three other

deceased persons and the 4th deceased with serious injuries

inside a closed house, the accused has the burden to explain how

and under what circumstances these injuries were suffered by

himself and the others. That burden cannot be avoided by the

accused by falling back on his purported right to silence, it is

contended. We find merit in that contention.

19. It is in this context that the version of the accused

assumes importance. According to him, he had entered the

house on that night through a door which was kept open which

he assumed must have been kept open by Latha with whom he

was in love. It is his case that she used to keep the door open on

many earlier occasions. When he entered the house, he found

that death of Latha and others had taken place and then he went

on to attempt to commit suicide. If this version is found to be

D.S.R.No.4/07
& CRL.A.No.1620 /07 -14-

false, that will be one more circumstance against the accused

adding to the chain of circumstances which the prosecution has

chosen to rely on.

20. The accused and the deceased were known to each

other and the accused and the deceased Latha had illicit intimate

relationship. That is the case of the prosecution and that

version is accepted by the accused. There has been some

souring of that relationship and that is also indicated clearly by

Exts.P9 to P11 as also Exhibit P3 which is a transcript of the

audio tape, MO.24 which the accused carried with him to the

house admittedly. All the four deceased persons were hale and

hearty till the night of 3/11/2005 but on 4/11/2005 morning they

were found with fatal injuries inside the closed house.

Admittedly, the accused had come to the house later in the

night. All the four deceased persons suffered homicidal injuries

also. Till his examination under Section 313 Cr.P.C., nay till he

chose to file a statement at the end of the questioning under

Section 313 Cr.P.C., the present version was not advanced by the

accused. Serious doubts are aroused about the genuineness and

acceptability of the version of the accused. If that were a true

D.S.R.No.4/07
& CRL.A.No.1620 /07 -15-

version, it is unlikely that he would not have advanced such a

version earlier before the police, before the trial court or

subsequently till the statement was filed after his examination

under Section 313 Cr.P.C.

21. The prosecution relies on various circumstances to

drive home the charge against the accused and to disprove this

very ingenious explanation which has been offered in the

written statement filed at the end of 313 examination.

22. The learned Prosecutors have painstakingly narrated

before us various circumstances that are available which would

convincingly show that this version of the accused is an after-

thought and cannot be swallowed by a prudent mind.

23. The first circumstance relied on by the prosecution is

the fact that while drilling the hole on the eastern wall,

soil/powder was available at the site of that hole. MO.34 bag

carried by the accused seized as per Exhibit P12 scene mahazar

had identical soil/powder on it. MO.71 shirt belonging to the

accused, which is also seized under Exhibit P12 has identical

soil/powder on it. This is evident from the report of FSL. The

prosecution further relies on an unexplained injury which the

D.S.R.No.4/07
& CRL.A.No.1620 /07 -16-

accused had on his person when he was examined by the Doctor

on 4/11/2005. PW18, the Doctor to whom Karthiayani Amma

and the accused were rushed from the scene of the crime on

that morning had examined the accused and had issued Exhibit

P14 wound certificate. In that wound certificate in addition to

the self inflicted injury on the left wrist, there was an abrasion 2

millimetre on the right hand (dorsal side) of the accused. It is

the case of the prosecution that this injury must have been

suffered by the accused when he attempted to break open the

house and that part of the body came into contact with the

surface. The opinion of PW18, Doctor on this aspect has not

been specifically elicited by the prosecution in the course of

examination in chief. But the fact remains that the oral evidence

of PW18 and Exhibit P14 clearly indicate that the accused had

on his person one more injury which cannot be explained by the

accused as an incidental self inflicted injury in the course of his

attempt to commit suicide. But, perhaps, what is crucial on this

aspect is that the nail clippings of the accused which were taken

by PW31 on 14-11-2005 revealed that identical soil/powder were

available in such nail clippings of the accused. The same was

D.S.R.No.4/07
& CRL.A.No.1620 /07 -17-

sent to the expert and Exhibit P41(b) shows that the nail

clippings had such soil/powder. The prosecution relies on this

also as a crucial input in support of their case that it was the

accused who gained access to the house through that hole.

24. The learned counsel for the petitioner contends that the

accused was taken from the scene of the crime on 4/11/2005

and the nail clippings were taken only on 14/11/2005. The gap

of time between 4th and 14th November 2005 was relied on by the

learned counsel to argue that crucial significance cannot be

attached to the nail clippings and the report of the scientific

expert issued after examination of those nail clippings. It is

significant to note that the accused does not have a case at all

that soil/powder similar to the one which was detected from the

scene (of the hole) were planted on his nail clippings at any time

by the investigating officer. We reckon this as a formidable

circumstance to choose between the rival versions.

25. The prosecution relies on another very important

circumstance. Writings on the wall and surfaces in the southern

room on the ground floor have been identified to be that of the

accused by the handwriting expert by Exhibit P42 report. This

D.S.R.No.4/07
& CRL.A.No.1620 /07 -18-

aspect of the testimony of PW32 is not seriously challenged at

all. In the nature of the materials available before the court, we

have no reason whatsoever to doubt the prosecution version that

these writings were made by the accused himself. On that

aspect, we entertain not a semblance of doubt and in fact we

note that there is no serious dispute on that aspect also.

26. The writings in the room offer crucial assistance to the

court to choose between the rival versions. It is written that the

accused was available in the house on that day at 12 midnight.

Further, it is written that between 6 and 7 in the morning he is

‘finishing’. This clearly shows that on his own version, available

convincingly from the writings, he had spent about seven hours

in that room. This is definitely inconsistent with his version that

he saw Latha and others dead and proceeded to inflict suicidal

injuries on him in grief. His presence for about seven hours in

the room spending time to make the writings is inconsistent,

totally with his version that Latha and others were found dead

when he entered the room and he without forethought

proceeded to inflict injuries on himself.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -19-

27. It is true that in MO.24 and its transcript,Exhibit P3 he

describes that he loves Latha. There are many writings in the

southern room on the ground floor which also indicates that he

was in love with Latha. The question is not whether he was in

love with Latha or not. The other writings available in the room

clearly indicate that he had a grievance/grouse against Latha

and it was he who decided that both should die . “In love we are

one, in death also both must be together. This is certain” is one

of the writings. It is also written that “Latha is responsible for

my death. I, therefore, decided that Latha and me must die

together. This is certain”. The writings that he is in love with

Latha is not at all inconsistent with a decision on his part to

cause the death of Latha and commit suicide. It is true that in

Exhibit P3 there is a reference that a joint decision has been

taken by Latha and himself to end their lives together. This is

only an assertion on the part of the accused and there is

absolutely nothing otherwise available to show that on that date,

i.e. on the night of 3/11/2005 Latha had agreed to commit

suicide and had wanted him to go to her house to enable both of

them to commit suicide together. A careful reading of Exhibit

D.S.R.No.4/07
& CRL.A.No.1620 /07 -20-

P3/MO.24 must lead to the inference that the same was not

prepared immediately prior to 3/11/2005. The indications

therein about Latha wanting to commit suicide, definitely refer

to an anterior point of time. There is nothing to indicate a

decision taken immediately prior to 3/11/2005 by Latha and the

accused to commit suicide.

28. Clinching indications are also available to show that

Chithra could not have been dead when the accused entered the

house. In fact, one of the crucial writings found in the room is

that “Chithra knows all the truth”. That convincingly indicates

that Chithra had not died at the time when the writings were

made by the accused after he entered the house. That he did

not even know that Chithra was dead, when those writings

were made is very evident. The theory of the accused that he

found Latha and others dead when he entered the house is, in

these circumstances, found to be not acceptable at all.

29. The learned Prosecutors rely on the evidence of Doctors

(PWs.10,19 and 25) who conducted postmortem examination on

the body of the deceased to contend that death of

Ramachandran, Chithra and Latha must have taken place only

D.S.R.No.4/07
& CRL.A.No.1620 /07 -21-

after 12 midnight. Their unanimous opinion that death must

have taken place 6 to 18 hours prior to 6.25 p.m. on 4/11/2005.

Of course, the statement of the Doctors cannot be reckoned as

precise and authentic as they can and have given only a time

range. But the fact remains that the range of time given by them

clearly shows that death could not have taken place prior to 12

midnight when the accused was admittedly available in the

house as per the writings made by him available in the southern

room of the ground floor.

30. The learned Prosecutors further pointed out that there

are indications that death must have taken place only after 12

midnight going by the evidence of the postmortem doctors in

respect of Latha, Ramachandran and Chithra who were found

dead. Their stomachs were empty. Even though we do not have

precise evidence about the time when they consumed their last

meal, the Prosecutors argue that the indications suggest that

death must have taken place 4 to 6 hours after the last meal as

judged from the fact that the stomach was empty in respect of all

the three deceased. The learned Public Prosecutors further rely

on the fact that urinary bladders of all of them were found empty

D.S.R.No.4/07
& CRL.A.No.1620 /07 -22-

and from this it is argued that all the three must have emptied

the urinary bladder after getting up on that morning. This is also

pressed into service as a circumstance broadly suggesting that

death must have taken place only after the admitted arrival of

the accused at the scene of the occurrence at about 12 midnight.

31. Perhaps the last and the crucial indication on this

aspect, as we perceive the same, is available from what is not

written in the room. Obviously the writings on the walls and

other surfaces of the southern room on the ground floor are in

the nature of parting messages of the accused, who had decided

to commit suicide. If, as a matter of fact, the accused had seen

Latha and others dead when he entered the house as contended

by him, it is unlikely, nay impossible that he would not have

mentioned in at least one of those writings that he is not

responsible for the death of the deceased persons and that he

had found them dead when he entered the house. What is not

written is more eloquent and helps this court to rule out the

version of the accused as unworthy and impossible.

32. The learned Public Prosecutors further submit that it is

definitely possible to come to a conclusion that the accused was

D.S.R.No.4/07
& CRL.A.No.1620 /07 -23-

responsible for the fatal injuries of Chithra, the child. Exhibit P3

clearly reveals that the accused had affection and love for the

child. From the scene on the body of the child/Chithra, the

investigators had obtained strands of hair which on analysis

was found to be similar and identical to the hair of the accused.

The hair strands found on the body of Chithra clearly reveal that

the accused was near Chithra after she suffered injuries.

33. It is also important to note that the accused, who was

very close and near to the family has not been able to suggest

any circumstance to indicate that any other person was at the

relevant time entertaining any grouse or grievance against the

family. That also is one of the circumstances which points to the

inference of guilt against the accused when taken along with

other circumstances.

34. Totality of the circumstances clearly point to the

complicity of the accused. From Exhibit P3, it appears that the

accused did not have any particular motive against

Ramachandran, Chithra and Karthiayani Amma, the other

deceased persons. But even the case of the prosecution is not

that the accused had any motive or plan to cause the death of

D.S.R.No.4/07
& CRL.A.No.1620 /07 -24-

the other three persons. The obvious intention was to cause the

death of Latha and to die with her by committing suicide. The

accused was obviously under great mental strain and stress and

the injuries/death caused to Ramachandran, Chithra and

Karthiayani Amma cannot by any stretch of imagination be held

to be pre-meditated or with motive. The absence of specific

motive for the accused to act against Chithra, Ramachandran

and Karthiayani Amma cannot in the circumstances of the case

contra indicate or disprove the prosecution case. The totality of

circumstances persuade us to concur with the conclusion of the

court below that it was the accused who gained access into the

house of the deceased which was closed from inside by making a

hole through the eastern wall. After gaining access, we agree

with the court below, the accused remained in the southern

room on the ground floor and made all the writings. Thereafter,

when deceased Latha came down, he attacked her and caused

multiple injuries on her. He caused injuries to Chithra,

Ramachandran and Karthiayani Amma also. Subsequently, he

attempted to commit suicide.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -25-

35. In these circumstances, we uphold the finding that the

accused is guilty of the offences punishable under Sections 449,

309 and 302 of the Indian Penal Code. The challenge against

the verdict of guilt and conviction is, in these circumstances,

rejected.

36. What is the sentence to be imposed? This is the next

question to be considered. The court below has chosen to impose

a sentence of death on the accused for the offence under Section

302 of the Indian Penal Code. We are satisfied that the

sentences imposed for the offences under Sections 449 and 309

of the Indian Penal Code are absolutely justified and they do not

warrant any interference. The question is only whether the

sentence of death imposed on the accused under Section 302

I.P.C. deserves to be confirmed or not. We shall now specifically

advert to this aspect.

37. We shall now make a balance sheet of the extenuating

and aggravating circumstances which have been pointed out to

us in this case. Bachan Singh(supra) obliges the courts to

make a balance sheet of the aggravating and mitigating

circumstances before taking a decision on the crucial question.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -26-

38. The aggravating circumstances are that there obviously

was prior planning. As many as four lives were snuffed out by

the accused. An entire family has been wiped out. The

deceased persons include a minor child aged 11 years, an old

woman aged 80 years and a sick individual – Ramachandran,

husband of Latha. All the deceased persons were unarmed and

defenceless. No provocation/resistance is seen offered by them.

The offence has been committed after mischievously planning

the operation and after gaining access to the closed house in

that night by making a hole on the wall. A dare devil attitude on

the part of the miscreant is evidently indicated. The nature of

the weapons used – MOs.29, 30 and 33 can also be entered on

the aggravating side of the balance sheet. The nature and

number of the injuries inflicted on deceased Latha,(43 of which

38 are stab injuries) is again an entry on the debit side. Prior

instance of involvement in crimes is also against the accused.

The learned Public Prosecutors point out that in MO.24/Exhibit

P3, there is a veiled threat to many others. The initial

relationship itself was objectionable and contumacious – that is

the relationship which the deceased struck with Latha, a married

D.S.R.No.4/07
& CRL.A.No.1620 /07 -27-

woman having husband and child. The accused has no passion

for life as can be seen from his conduct of attempting to put an

end to his own life. That makes him potentially dangerous. The

learned Prosecutors contend that these circumstances would

bring the case within the sweep of the precedents including

Bachan Singh(supra) and Machhi Singh v. State of Punjab

(1983)3 SCC 470) and this would be a fit case where

imposition of death sentence would be justified.

39. The learned counsel for the accused, on the other

hand, has marshalled circumstances which fall under the

category of mitigating circumstances. He points out first of all

that there is no semblance of any element of gain, profit or

advantage for the accused. Rightly or wrongly the accused was

labouring under an impression of deprivation in love. He was

in an extremely agitated and excited state of mind when he

committed the capital offences. Counsel points out that

MO.24/Exhibit P3 must suggest that at least at some earlier

point of time, Latha herself had suggested commission of suicide

together. The accused had no motive whatsoever against

Ramachandran, Chithra and Karthiayani Amma. In fact, the

D.S.R.No.4/07
& CRL.A.No.1620 /07 -28-

materials suggest that he had great affection and love at least

for Chithra. He refers to Ramachandran in Exhibit P3 in

endearing terms. He had not used any weapon against

Karthiayani Amma, the mother of Ramachandran. He did not

make any attempt to flee from justice. He imposed on himself

the capital punishment of death by attempting to commit suicide.

He is a young man aged about 28 years only, going by the age

shown in the passport, though the driving licence suggests that

he is four years elder. He was dragged by circumstances into an

improper relationship with a woman much elder to himself –

elder at least by a decade. There was no element of pre-

meditation to cause the death of the other three. Pre-meditation

even if any could only be to die along with the said Latha. There

is no requirement of any deterrence in a rare incident like the

instant one. He cannot be termed a menace to society. He is

still young and is not lost to civilisation and humanity. His

liquidation would be totally unnecessary and uncalled for. The

learned counsel for the accused, in these circumstances,

contends that the court may be pleased not to confirm

death sentence and may choose to impose the lesser

D.S.R.No.4/07
& CRL.A.No.1620 /07 -29-

punishment of imprisonment for life.

40. Under Section 302 I.P.C., two alternative sentences

alone are possible. The graver sentence is the sentence of death

whereas the lesser option is to impose a sentence of

imprisonment for life. Constitutional validity of the sentence of

death has been considered by the Supreme Court. The last

decision on the point is the decision in Bachan Singh (supra)

The constitutional validity of the sentence of death has been

upheld by the Supreme Court. In paragraph 209 of the said

decision, the law on the point is stated succinctly as follows:

“A real and abiding concern for the dignity

of human life postulates resistance to

taking a life through law’s instrumentality.

That ought not to be done save in the rarest

of rare cases when the alternative option is

unquestionably foreclosed.”

41. The Supreme Court had upheld the constitutional

validity by insisting that a sentence of death can be imposed

only in the rarest of rare cases. The true clue to find out the

rarest of rare cases for imposition of the death sentence is also

D.S.R.No.4/07
& CRL.A.No.1620 /07 -30-

given in the said paragraph 209. Litmus test is that the

“alternative option must be unquestionably foreclosed”. That is

the test to find out the rarest of rare cases in which alone

imposition of a sentence of death would be justified. Only two

options were then available – a sentence of death or a sentence

of imprisonment for life. That lesser alternative option must be

unquestionably foreclosed, insisted Bachan Singh (supra).

42. How is the court to find out such a case. In Machhi

Singh(supra) and in many other subsequent Supreme Court

decisions, attempts were made to categorise the circumstances

which can be pressed into service to identify the rarest of rare

cases in which alone a sentence of death can be imposed. It is

unnecessary for us to advert to all those precedents. Suffice it to

say that in Aloke Nath Dutta v. State of West Bengal (2007)

12 S.C.C.230, the Supreme Court after adverting to the course

adopted by the Supreme Court itself in various cases lamented

that different Benches had reacted differently in different

decisions in their attempt to identify the rarest of rare cases.

That was a decision by a two Judge Bench of the Supreme

Court. Later, a three Judge Bench in Swamy Shraddananda

D.S.R.No.4/07
& CRL.A.No.1620 /07 -31-

(2) v. State of Karnataka (2008)13 S.C.C.767 stated thus

about the attempts made by the Supreme Court.

“49. In Aloke Nath Ddutta v. State of W.B.

(2007)12 SCC 230, Sinha.J. gave some very

good illustrations from a number of recent

decisions in which on similar facts this Court

took contrary views on giving death penalty

to the convict (see SCC pp.279-87, paras 151-

78 : Scale pp.504-10, paras 154-82). He

finally observed (SCC para 158) that “courts

in the matter of sentencing act differently

although the fact situation may appear to be

somewhat similar” and further “it is evident

that different Benches had taken different

view in the matter” (SCC para 168).”.

(emphasis supplied)

43. The three Judge Bench of the Supreme Court in

Swamy Shraddananda(supra), proceeded to observe in

paragraph 51 as follows:

D.S.R.No.4/07
& CRL.A.No.1620 /07 -32-

“51. The truth of the matter is that the question

of death penalty is not free from the subjective

element and the confirmation of death sentence

or its commutation by this court depends a good

deal on the personal predilection of the Judges

constituting the Bench”.

(emphasis supplied)

44. That appears to us to be a fair assessment of the history

of application of the Bachan Singh (supra) doctrine by courts

subsequently, including the Apex Court.

45. We have no hesitation to agree that the personal

element has to be eliminated totally and completely while

considering the two alternative sentences permissible under

Section 302 I.P.C. The law on the point is clear to us. In the

rarest of rare cases alone, such a sentence can be imposed. In

the attempt to identify such a rarest of rare case the true test is

whether the lesser alternative is unquestionably foreclosed or

not. Conscious of the alternatives available; considering the

extenuating and mitigating circumstances; having the

objectives which the sentence has to serve in the particular

D.S.R.No.4/07
& CRL.A.No.1620 /07 -33-

case in mind and liberating oneself from personal prejudices and

predilections a decision has to be taken on the crucial question.

46. We would repeat that courts must be satisfied that the

lesser options available (to the graver option of imposing a death

sentence) must be unquestionably foreclosed before they choose

to impose a death sentence. We will remind ourselves that

Judges dealing with this sublime area of criminal adjudication

can neither be retentionists nor abolitionists. Subject to the law

as declared in Bachan Singh(supra) and subsequent

decisions, the court will have to consider all available

circumstances without importing individual and personal

concepts of the need to retain death sentence or abolish the

same. It is true that the constitutional validity of the death

sentence has been upheld but before imposing/confirming such

sentence the court has to alertly consider the very purpose of

punishment and decide whether in the facts and circumstances

of the case imposition of the graver alternative is necessary and

unavoidable.

47. We have already extracted the relevant portion in

Bachan Singh (supra) which gives the quintessence of the law

D.S.R.No.4/07
& CRL.A.No.1620 /07 -34-

in paragraph 209. The lesser option must be unquestionably

foreclosed for the Court to identify the rarest of rare cases. In

this context, we feel that the decision in Swamy Shraddananda

(supra) is of vital relevance.

48. The three Judge Bench in Swamy Shraddananda

(supra) took the view that a sentence of imprisonment for life

simplicitor is not adequate in that case. The three Judge Bench

realistically took note of the prevalent situation where the

sentence of imprisonment for life gets boiled down virtually to a

sentence of imprisonment for 14 years, subject to remission,

commutation, etc. The learned Judges of the three Judge Bench

felt that to avoid a sentence of death, it is possible for the courts

to devise a graver form of sentence of imprisonment for life

which will virtually ensure that the society is insulated from the

criminal for such period as the court may specify including the

entire rest of his life. The court in its ingenuity has now raised

the bar to make sure that even in a case where the lesser

alternative of an ordinary sentence of life is found to be grossly

inadequate, the court has the option to impose a graver sentence

of life with appropriate stipulations to be specified by the court.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -35-

The following passages appearing in paragraphs 92 to 94

according to us is of very great significance in this ultimate and

sublime exercise of discretion between life and death by the

courts. In paragraph 92, the court after observing the

inadequacy of a sentence of life limited to imprisonment for 14

years, proceeded to observe that:

“……….. a far more just, reasonable and proper

course would be to expand the options and to

take over what, as a matter of fact, lawfully

belongs to the court, i.e., the vast hiatus

between 14 years’ imprisonment and death.”

The court proceeded in paragraph 94 to lay down the dictum

that such a graver sentence of imprisonment for life with

appropriate directions can be imposed. Paragraph 94 reads as

follows:

” 94. In the light of the discussions

made above we are clearly of the view that

there is a good and strong basis for the Court

to substitute a death sentence by life

imprisonment or by a term in excess of

D.S.R.No.4/07
& CRL.A.No.1620 /07 -36-

fourteen years and further to direct that the

convict must not be released from the prison

for the rest of his life or for the actual term as

specified in the order, as the case may be.”

49. In devising or inventing such a mode of graver

sentence above the ordinary term of imprisonment for life but

below the sentence of death, the Court has realistically found

that insistence on imposition of death penalty can be further

reduced. The alternative option must be foreclosed. The court

has in fact increased the alternative options available. The only

alternative option prior to Swamy Shraddananda (supra) was

a sentence of life without any rider. The courts are now given

the option to suitably modulate and prescribe the manner in

which a life sentence can and ought to be executed. In Swamy

Shraddananda (supra), the court proceeded to direct that the

accused in that case who was guilty of a very heinous and

horrendous crime can be saved from the sentence of death by

imposing this modified version of a life sentence – with a rider/

direction that the accused shall not be released from prison for

the rest of his life.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -37-

50. To avoid the possibility of any confusion for the

subordinate courts, we would like to clarify that under Section

302 IPC, there are only two sentences permissible. They are a

sentence of death and a sentence of imprisonment for life.

Courts do not have the option to impose any other sentence.

Swamy Shraddananda (supra) only permits the imposition of a

sentence of imprisonment for life with the rider that the accused

shall not be released from prison invoking the jurisdiction for

commutation/reduction of sentence for a specified number of

years or for the rest of his life. Swamy Shraddananda (supra),

we may clarify, does not permit courts to impose a sentence of

imprisonment for any specified number of years above 14 years.

A sentence of death or imprisonment for life has to be imposed

under Section 302 IPC in every case invariably.

51. Abolitionists, according to us, have won a major

battle in the war against death sentence by the dictum of the

three Judge Bench in Swamy Shraddananda (supra). This has

been achieved by increasing the options that are available to the

court. It is the bounden duty of the court now to consider

whether the worst form of a sentence of imprisonment for life is

D.S.R.No.4/07
& CRL.A.No.1620 /07 -38-

also unquestionably foreclosed. Only when such a definite

conclusion is reached, can the court choose to impose the death

sentence now. We reckon this as a definite instance of raising

the bar much higher than it was available prior to Swamy

Shraddananda(supra). The court has to consider not only the

ordinary sentence of life as the lesser option. It has to consider

the graver sentence of life permitted under Swamy

Shraddananda (supra) and a conclusion must be reached that

even the gravest permissible alternative is unquestionably

foreclosed in the facts and circumstances of the given case. So

reckoned, the burden on the Court now becomes heavier. Before

imposing the death sentence, it has to be considered whether the

option of a life sentence with the gravest rider is also

unquestionably foreclosed.

52. It is perhaps of great relevance to note that in

paragraph 93 of Swamy Shraddananda (supra) the three Judge

Bench specifically observes that such an approach will have the

great advantage of having the death penalty on the statute book

but to actually use it as little as possible – really in the rarest of

rare cases only. We extract paragraph 93 below to ensure that

D.S.R.No.4/07
& CRL.A.No.1620 /07 -39-

we are properly guided on this aspect.

93. Further, the formalisation of a special

category of sentence, though for an

extremely few number of cases, shall

have the great advantage of having the

death penalty on the statute book but to

actually use it as little as possible, really

in the rarest of rare cases. This would

only be a reassertion of the Constitution

Bench decision in Bachan Singh besides

being in accord with the modern trends in

penology.”

53. This is not to say that the decision of the Constitution

Bench in Bachan Singh (supra) is in any way obliterated. Death

sentence remains on the statute book. It is for the Court,

without importing personal norms in favour of retention or

abolition to consider dispassionately whether the given case is

one belonging to the rarest of rare cases where, even the graver

options of life sentences with rider (ranging from an ordinary life

sentence which for all intents and purposes boils down to a

D.S.R.No.4/07
& CRL.A.No.1620 /07 -40-

sentence of imprisonment for 14 years to any specified minimum

number of years above 14 below the entire life and a sentence of

imprisonment with no release for the rest of life of the accused

as indicated in Swamy Shraddananda (supra)) is

unquestionably foreclosed. We totally agree with the learned

Prosecutors that in spite of Swamy Shraddananda (supra)

there is space for a certain narrow category of cases which still

belongs to the category of rarest of rare cases – call it the rarest

of rarest of rare cases if necessary, wherein also a sentence of

death permitted by Statute can be and will have to be imposed.

But, in identifying that case, the “lesser option” referred to in

Bachan Singh (supra) must be understood realistically. Till

Swamy Shraddananda (supra), there was only one alternative

option of sentence of life without prescribing any further

restrictions or guidelines. Now, we have not one alternative

option; but various alternative options taking advantage of the

“vast hiatus between 14 years’ imprisonment and imprisonment

till death”. All Courts called upon to choose between the

sentence of death and the alternative options now available can

impose a death sentence only when the Court is convinced and

D.S.R.No.4/07
& CRL.A.No.1620 /07 -41-

satisfied that none of the other alternatives available in the wake

of Swamy Shraddananda (supra) are sufficient and those

options are unquestionably foreclosed. We have no hesitation to

opine that the imposition of death sentence can now be made

only in such graver cases, where all the other options are found

to be insufficient. The bulk of such cases shall stand

considerably and substantially reduced now -after Swamy

Shraddananda (supra).

54. A question still remains whether the instant case is

one in which the graver alternatives of a life sentence are also

unquestionably foreclosed. We have rendered our anxious

consideration to all the relevant inputs. We are unable to agree

that all the options now available can be said to be

unquestionably foreclosed in the given circumstances. In every

case of death sentence, the court must consider the purpose of

the sentence. The theory of reformation will have no place

whatsoever in a case of imposition of death sentence. In a case

like the instant one, the consideration of compensation/

restoration cannot also have any place, as all the members of the

family have been liquidated by the conduct of the accused. The

D.S.R.No.4/07
& CRL.A.No.1620 /07 -42-

purpose of a death sentence – of eliminating the menace to the

society in the form of a hardened criminal and to save society

from the activities of such criminal may not also have much role,

given the alternative option of a life sentence which will ensure

that the accused does not come into contact with the society

thereafter. The learned Prosecutors point out that there may be

jail breaking or natural calamities which may lead to escape of

prisoners from the jail and such convicts may still come into

contact with the members of the society. We do not think that,

that contingency is one which can be taken into account by the

court ordinarily while considering whether the possibility of the

hardened criminal being exposed to society is eliminated by a

graver sentence of life as permitted under Swamy

Shraddananda(supra). The argument that tax payers’ money

will have to be spent unnecessarily for supporting a life in prison

with no tangible relevance or purpose for the society does not

impress us at all as that argument is virtually directed against

the prescription of a sentence of imprisonment for life by the

legislature. A refined civilization wedded to the ideal of respect

to life and its dignity must be happy to spend money to avoid

D.S.R.No.4/07
& CRL.A.No.1620 /07 -43-

liquidation of life when there is an alternative available.

55. Deterrence is the other possible concern which has to

be taken note of. As to how many criminals can be deterred from

committing the crime because of the severity of the death

sentence is itself a very uncertain area. Statistics, it appears to

us, cannot be of any crucial assistance on this aspect. We have

no hesitation to observe that more criminals can be deterred

from crimes by the conviction that immediate and certain

punishment shall follow rather than the impression that he may

be visited with a graver capital punishment on some uncertain

future date. Immediateness and certainty of reasonable

punishment and not the severity of the same serves the cause of

deterrence best in our assessment. In a situation where the

society comes across certain types of crimes frequently (like

bride burning or terrorist machinations or crimes by personnel

of the protection (armed) forces like body guards, etc..),

deterrence may certainly have a place. But to deter persons

from committing a crime like the instant one, we are of the firm

opinion that imposition of death sentence on an offender like the

accused herein may not have much significance.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -44-

56. The theory of retribution is the other concern.

Refined and civilised states have altogether given up the theory

of retribution as a theory in itself justifying imposition of a

sentence. But the theory of retribution has indirect influence on

the doctrine of proportionality. “To each what he deserves”

according to us is the most acceptable definition of justice. In

that view of the matter, a person who has deprived another of his

right to live may, under the doctrine of proportionality or on the

doctrine of moral entitlement, have to face a sentence of death.

Cry for justice from society is also relevant. The court must

translate into its decision the abhorrence with which the

enlightened society views a crime. No Judge can afford to be

more liberal, more refined, more tolerant or more civilised than

what the society, from which he hails can afford and accept. If

there is unbridgable gap between the norms prevalent in the

society and the liberal attitude of the Judges, the system would

run the risk of the ugly head of private vengeance being raised.

But, this is not to say that the judges must ride the crest of

populist sentiments and attitudes. The Judge also has a duty to

refine society. He can lead the society in civilisation and

D.S.R.No.4/07
& CRL.A.No.1620 /07 -45-

refinement. The judge need not wait to be the last die hard to

convert, transform, assimilate and imbibe liberal ideals. But it

will have to be ensured that he is only ahead of them and not far

removed from them in attitudes and norms. In this view of the

matter, in appropriate cases death sentence will certainly have

to be imposed.

57. Courts at all levels will have to ensure that subjectivity is

eliminated altogether while choosing to impose or not choosing

to impose the death sentence. Life is such a precious commodity

and the Constitution cherishes the human right of right to life so

much that personal prejudices and predilections of the individual

judge have to be eliminated completely in the decision to

judicially terminate and liquidate life. There cannot be benches

that are pro death sentences and anti death sentences. Of all the

arguments against the retention of the death sentence, none is

more effective and disturbing than the thought that the choice

between life and death may depend on the personal attitude

and vagaries of the judge before whom the case may

comeup. The observation in Aloke Nath and Swamy

Shraddananda (supra) to which we have already adverted to

D.S.R.No.4/07
& CRL.A.No.1620 /07 -46-

suggest that the Indian legal system has not yet been able to

acquit itself creditably on this aspect even during the post

Bachan Singh period. This imposes a great amount of

responsibility on the Judges called upon to perform that sublime

responsibility of choosing between the graver and the lesser

options. One of the surest ways to correctly identify the fit case

to impose the death sentence or to put it better to identify that

case where all the alternative options are unquestionably

foreclosed, is to ascertain whether all unbiased trained judicial

minds without doctrinaire prejudices and predilections are likely

to unanimously endorse and answer the question in favour of

death sentence. Then and then alone can the graver option of

death sentence be preferred by a court.

58. Having considered all circumstances, we are of the

definite opinion that in the facts and circumstances of this case,

the sentence of death is not warranted. A sentence of

imprisonment for life, subject to the safeguards/directions as

permitted by Swamy Shraddananda (supra) shall serve the

ends of justice, we are of the very definite opinion.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -47-

59. Let it not be assumed that this court does not perceive

the instant one to be a serious and dastardly crime. We, to say

the least, are convinced that the offence committed calls for

societal abhorrence and disapproval. But, the totality of

circumstances instill in us the satisfaction that this is not a case

where the range of further options available to the court after

Swamy Shraddananda (supra) are unquestionably foreclosed.

Placing fetter on the powers of the Executive under Section 432

and 433 Cr.P.C. for a prescribed period (and with due caution

administered that the powers under Article 72 and Article 161

should not be lightly invoked to get over the prescription of such

period fixed by this Court) a sentence of imprisonment for life

which shall ensure that the offender does not get exposed to

society for a period of 30 years can be imposed. We are not

prescribing the ‘entire rest of the life’ as the period, as fixed by

their Lordships in Swamy Shraddananda (supra), considering

the totality of circumstances and because of the optimistic faith

in the infinite capacity of the human soul to repent and reform.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -48-

60. In the result:

(a) this appeal is allowed in part.

(b) the verdict of guilty and conviction of the

appellant under Sections 449, 309 and 302

IPC are upheld.

(c) The sentence imposed on the appellant/

accused for the offences punishable under

Sections 309 and 449 IPC are upheld.

(d) The death sentence reference is answered

against the prosecution. The sentence

imposed for the offence punishable under

Section 302 IPC is modified and reduced to

imprisonment for life. It is further directed,

as permitted by the decision in Swamy

Shraddananda (supra) that the accused

shall not be released from prison for a period

of 30 (thirty) years including the period

already undergone with set off under Section

428 Cr.P.C. alone.

D.S.R.No.4/07
& CRL.A.No.1620 /07 -49-

(e) Needless to say, even thereafter, if the

question of release is being considered, the

same must be done only after careful

consideration and evaluation of all

circumstances.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn