Supreme Court of India

D. Sailu vs State Of A.P on 20 November, 2007

Supreme Court of India
D. Sailu vs State Of A.P on 20 November, 2007
Author: . A Pasayat
Bench: Dr. Arijit Pasayat, Aftab Alam
           CASE NO.:
Appeal (crl.)  1592 of 2007

PETITIONER:
D. Sailu

RESPONDENT:
State of A.P.

DATE OF JUDGMENT: 20/11/2007

BENCH:
Dr. ARIJIT PASAYAT & AFTAB ALAM

JUDGMENT:

J U D G M E N T
(Arising out of SLP (Crl.) No.3627 of 2006)

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the order passed by a
Division Bench of the Andhra Pradesh High Court upholding
the conviction of the appellant (hereinafter referred to as
Accused No.1) for offence punishable under Section 302 of
the Indian Penal Code, 1860 (in short the IPC) and sentence
of imprisonment for life and fine of Rs.200/- with default
stipulation.

3. Background facts as projected by the prosecution are as
follows:

Accused persons D. Sailu, Ramaiah, D. Pentamma and
Yadaiah are described as A-1, A-2, A-3 and A-4. Samuel
(hereinafter referred to as the deceased) was the husband of
Shantamma (P.W.1). A-1 is the son of the elder brother of the
deceased, A-2 is the father of A-1, A-3 is the wife of A-2 and A-
4 is the younger brother of A-1. The deceased and the accused
were not on good terms as they quarrelled with each other
over bore water for the fields. Fifteen days prior to the date of
incident, the accused and the deceased quarrelled with each
other. On the date of incident i.e. 24.11.1999 at about 8.00
P.M., A-1 asked the deceased as to why he (deceased) scolded
the mother of A-1. The deceased told him that he did not scold
his mother. Then P.W.1, the wife of the deceased, caught hold
of the hands of A-1. A-4, the younger brother of A-1, came and
attempted to beat the deceased. P.W.1 pushed the younger
brother of A-1. A-2 beat P.W.1 with hands and A-1 stabbed the
deceased at the instigation of A-2 with a knife on the left side
of the stomach. As a result, the deceased fell down. A-3 also
came there along with A-2 and beat P.W.1. Thereafter, the
deceased was taken to the Sangareddy Hospital in an auto.

4. The Village Administrative Officer gave Ex.P8 report to
P.W.14, who registered the case in Cr.No. 82 of 1999 under
Section 302 read with 34 IPC against Al to A4. P.W.15 took up
investigation, visited the scene of offence and conducted scene
of offence panchanama in the presence of P.W.10 and another
and seized controlled earth from the scene. Thereafter, he
proceeded to Government Hospital and held inquest on the
dead body of the deceased in the presence of P.W.12 and
others. He seized blood stained clothes from the body of the
deceased. On inquest it was found that the deceased died as a
result of the injuries sustained by him. P.W.8 is the Doctor,
who conducted the autopsy, opined that the deceased died
due to shock and hemorrhage due to injury to vital organ. On
13.11.1999, A-1 to A-4 were arrested by the Sub-Inspector of
Police, Kondapur and produced before P.W.15. P.W.15
interrogated A-1 and A-1 gave confessional statement in Ex.P6
and in pursuance of the confessional statement, a knife was
recovered under Ex.P7. As A-1 also sustained injuries, he was
referred to hospital and examined by the Doctor and Ex.P.10,
wound certificate was issued. After receipt of the Forensic
Sciences Laboratory Report, he filed the charge sheet against
A-1 and A-3 for the offence under Section 302 read with 34
IPC. As A-4 was juvenile, he was produced before the Judicial
First Class Magistrate, Nizamabad, which is a juvenile Court.
A-2 was absconding.

5. The learned Additional Judicial First Class Magistrate,
Modak at Sangareddy, after considering the material on
record, came to the conclusion that the offence alleged against
the accused is exclusively triable by the Court of Session and
therefore, he committed the case to the Court of Session. The
learned Sessions Judge took the case on file in S.C. No. 129 of
2001 and after hearing the prosecution and the defence and
after considering the material on record, charge for
commission of offence punishable under Section 302 read
with 34 IPC was framed against A-1 and A-3. As A-1 and A-3
denied the charge levelled against them, the prosecution
examined P.Ws. 1 to 15 and marked Exs. P1 to P12 besides
marking of M0.1 to prove its case. PWs. 1 to 4 were stated to
be eye witnesses to the occurrence.

6. The stand of the appellant before the trial court was that
the evidence of PWs 1 to 4 cannot be believed particularly
when they are related to deceased and the presence of A2 and
3 at the time of incident is very much doubtful as they belong
to some other village. It was also contended that the medical
evidence corroded credibility of ocular testimony of PWs 1 to 4
as the injuries noticed were lacerated injuries which could not
been caused by a knife. PWs. 1 to 4 falsely implicated to
accused. The trial court found the evidence of PWs 1 to 4 to
be credible and cogent and therefore convicted the accused
appellant. It did not accept the plea of the accused that
offence under Section 302 IPC is not made out.

7. The learned Sessions Judge accepting the evidence of
P.Ws. 1 to 4, to be cogent and credible came to the conclusion
that A-1 caused injuries to the deceased and therefore he was
convicted and sentenced as stated above. Benefit of doubt was
given to A-3 and accordingly he was acquitted.

8. The judgment of the trial court was challenged before the
High Court and the pleas canvassed before the trial court were
reiterated. The High Court as noted above did not find any
substance in the appeal and upheld the conviction and
sentence imposed.

9. It was submitted by learned counsel for the appellant in
support of the present appeal, that PWs. 1 to 4 were related to
the deceased and therefore their version is tainted. The
medical evidence rendered the ocular version improbable.

10. Learned counsel for the respondent-State supported the
judgments of lower court and High Court.

11. We shall first deal with the contention regarding
interestedness of the witnesses for furthering prosecution
version. Relationship is not a factor to affect credibility of a
witness. It is more often than not that a relation would not
conceal actual culprit and make allegations against an
innocent person. Foundation has to be laid if plea of false
implication is made. In such cases, the court has to adopt a
careful approach and analyse evidence to find out whether it is
cogent and credible.

12. In Dalip Singh and Ors. v. The State of Punjab (AIR 1953
SC 364) it has been laid down as under:-

A witness is normally to be considered
independent unless he or she springs from
sources which are likely to be tainted and that
usually means unless the witness has cause,
such as enmity against the accused, to wish to
implicate him falsely. Ordinarily a close
relation would be the last to screen the real
culprit and falsely implicate an innocent
person. It is true, when feelings run high and
there is personal cause for enmity, that there
is a tendency to drag in an innocent person
against whom a witness has a grudge along
with the guilty, but foundation must be laid
for such a criticism and the mere fact of
relationship far from being a foundation is
often a sure guarantee of truth. However, we
are not attempting any sweeping
generalization. Each case must be judged on
its own facts. Our observations are only made
to combat what is so often put forward in
cases before us as a general rule of prudence.
There is no such general rule. Each case must
be limited to and be governed by its own
facts.

13. The above decision has since been followed in Guli
Chand and Ors. v. State of Rajasthan
(1974 (3) SCC 698) in
which Vadivelu Thevar v. State of Madras (AIR 1957 SC 614)
was also relied upon.

14. We may also observe that the ground that the witness
being a close relative and consequently being a partisan
witness, should not be relied upon, has no substance. This
theory was repelled by this Court as early as in Dalip Singhs
case (supra) in which surprise was expressed over the
impression which prevailed in the minds of the Members of the
Bar that relatives were not independent witnesses. Speaking
through Vivian Bose, J. it was observed:

We are unable to agree with the learned
Judges of the High Court that the testimony of
the two eyewitnesses requires corroboration.
If the foundation for such an observation is
based on the fact that the witnesses are
women and that the fate of seven men hangs
on their testimony, we know of no such rule.
If it is grounded on the reason that they are
closely related to the deceased we are unable
to concur. This is a fallacy common to many
criminal cases and one which another Bench
of this Court endeavoured to dispel in
Rameshwar v. State of Rajasthan (AIR 1952
SC 54 at p.59). We find, however, that it
unfortunately still persists, if not in the
judgments of the Courts, at any rate in the
arguments of counsel.

15. Again in Masalti and Ors. v. State of U.P. (AIR 1965 SC

202) this Court observed: (p. 209-210 para 14):

But it would, we think, be unreasonable to
contend that evidence given by witnesses
should be discarded only on the ground that it
is evidence of partisan or interested
witnesses…….The mechanical rejection of
such evidence on the sole ground that it is
partisan would invariably lead to failure of
justice. No hard and fast rule can be laid
down as to how much evidence should be
appreciated. Judicial approach has to be
cautious in dealing with such evidence; but
the plea that such evidence should be rejected
because it is partisan cannot be accepted as
correct.

16. To the same effect is the decision in State of Punjab v.
Jagir Singh (AIR
1973 SC 2407), Lehna v. State of Haryana
(2002 (3) SCC 76) and Gangadhar Behera and Ors. v. State of
Orissa
(2002 (8) SCC 381).

17. The above position was highlighted in Babulal Bhagwan
Khandare and Anr. V. State of Maharashtra
[2005(10) SCC
404] and in Salim Saheb v. State of M.P. (2007(1) SCC 699).

18. The further plea related to primacy of medical evidence.
The ocular testimonies has been analysed in great detail and
has been rightly held to be cogent.

19. Coming to the plea that the medical evidence is at
variance with ocular evidence, it has to be noted that it would
be erroneous to accord undue primacy to the hypothetical
answers of medical witnesses to exclude the eyewitnesses
account which had to be tested independently and not treated
as the variable keeping the medical evidence as the
constant.

20. It is trite that where the eyewitnesses account is found
credible and trustworthy, medical opinion pointing to
alternative possibilities is not accepted as conclusive.
Witnesses, as Bentham said, are the eyes and ears of justice.
Hence the importance and primacy of the quality of the trial
process. Eyewitnesses account would require a careful
independent assessment and evaluation for its credibility
which should not be adversely prejudged making any other
evidence, including medical evidence, as the sole touchstone
for the test of such credibility. The evidence must be tested for
its inherent consistency and the inherent probability of the
story; consistency with the account of other witnesses held to
be creditworthy; consistency with the undisputed facts, the
credit of the witnesses; their performance in the witness box;
their power of observation etc. Then the probative value of
such evidence becomes eligible to be put into the scales for a
cumulative evaluation.

21. The above position was reiterated in Krishan and Another
v. State represented by Inspector of Police [(2003)7 SCC 56].

22. Even otherwise, factually also the medical evidence is not
contrary to ocular evidence as claimed. On the contrary the
doctor (PW 8) has clearly stated as to under what
circumstances lacerated injury can be caused by a knife.

23. Learned counsel for the appellant submitted that the
occurrence took place in course of sudden quarrel and,
therefore, the trial court and the High Court were not justified
in holding the accused-appellant guilty of offence punishable
under Section 302 IPC.

24. In essence the stand of learned counsel for the appellant
is that Exception IV to Section 304 IPC would apply to the
facts of the case.

25. For bringing in operation of Exception 4 to Section 300
IPC, it has to be established that the act was committed
without premeditation, in a sudden fight in the heat of passion
upon a sudden quarrel without the offender having taken
undue advantage and not having acted in a cruel or unusual
manner.

26. The Fourth Exception to Section 300 IPC covers acts
done in a sudden fight. The said Exception deals with a case of
prosecution not covered by the First Exception, after which its
place would have been more appropriate. The Exception is
founded upon the same principle, for in both there is absence
of premeditation. But, while in the case of Exception 1 there is
total deprivation of self-control, in case of Exception 4, there is
only that heat of passion which clouds mens sober reason and
urges them to deeds which they would not otherwise do. There
is provocation in Exception 4 as in Exception 1; but the injury
done is not the direct consequence of that provocation. In fact
Exception 4 deals with cases in which notwithstanding that a
blow may have been struck, or some provocation given in the
origin of the dispute or in whatever way the quarrel may have
originated, yet the subsequent conduct of both parties puts
them in respect of guilt upon equal footing. A sudden fight
implies mutual provocation and blows on each side. The
homicide committed is then clearly not traceable to unilateral
provocation, nor in such cases could the whole blame be
placed on one side. For if it were so, the Exception more
appropriately applicable would be Exception 1. There is no
previous deliberation or determination to fight. A fight
suddenly takes place, for which both parties are more or 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. The help of
Exception 4 can be invoked if death is caused (a) without
premeditation; (b) in a sudden fight; (c) without the offender
having taken undue advantage or acted in a cruel or unusual
manner; and (d) the fight must have been with the person
killed. To bring a case within Exception 4 all the ingredients
mentioned in it must be found. It is to be noted that the fight
occurring in Exception 4 to Section 300 IPC is not defined in
IPC. It takes two to make a fight. Heat of passion requires that
there must be no time for the passions to cool down and in
this case, the parties have worked themselves into a fury on
account of the verbal altercation in the beginning. A fight is a
combat between two or mo re persons whether with or without
weapons. 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 or not must
necessarily depend upon the proved facts of each case. For the
application of Exception 4, it is not sufficient to show that
there was a sudden quarrel and that there was no
premeditation. It must further be shown that the offender has
not taken undue advantage or acted in cruel or unusual
manner. The expression undue advantage as used in the
provision means unfair advantage.

27. The above position is highlighted in Sandhya Jadhav v.
State of Maharashtra
(2006) 4 SCC 653).

28. Considering the background facts, appropriate conviction
would be under Section 304 Part I IPC and not Section 302
IPC. The conviction is accordingly altered. Custodial sentence
of ten years would suffice.

29. Appeal is allowed to the aforesaid extent.