High Court Rajasthan High Court - Jodhpur

Gautam vs State on 17 July, 2009

Rajasthan High Court – Jodhpur
Gautam vs State on 17 July, 2009
                            [1]




      IN THE HIGH COURT OF JUDICATURE FOR
               RAJASTHAN AT JODHPUR
  --------------------------------------------------------

           CRIMINAL APPEAL No. 306 of 2008
                  GAUTAM
                   V/S
                       STATE

  Date of Order : 17.07.2009


          HON'BLE SHRI AM KAPADIA,J.
         HON'BLE SHRI SANGEET LODHA,J.


  Mr. SHMBHOO SINGH, for the appellant
  Mr. K.R. BISHNOI, PP, for the respondent


                                  JUDGMENT
                                     -----


BY THE COURT (PER HON'BLE A.M. KAPADIA, J.)

1.Challenge in this appeal filed under Sec.374 of the

Code of Criminal Procedure (‘the Code’, for short)

is to the correctness of the judgment and order

dated 27.02.2008 rendered in Sessions Case No.75

of 2006 (74/2006) by the learned Addl. Sessions

Judge (Fast Track), Dungarpur, by which sole

appellant Gautam (‘accused’, for short) has been

convicted for commission of the offence under
[2]

Sec.302 of the Indian Penal Code (‘IPC’, for short)

and sentenced to imprisonment for life and fine of

Rs.5,000/-, in default of payment of fine to

undergo further simple imprisonment for one year.

2.The prosecution case, as disclosed from the FIR

and unfolded during trial is as under:

2.1 On 29.05.2006, PW7 complainant Nanu Ram

lodged a written report at Police Station

Bichhiwara inter-alia stating that on 28.05.2006

at about 8.00 PM on the occasion of Prakash’s

marriage, people of Kalasuwa Fala had

assembled and after worshipping Lord Ganapati

they were dancing near the house of Prakash.

Gautam, a neighbour of Prakash, also came

there for dancing (Goomar) and at about 9.00

PM, Gautam started quarrelling with complainant

and also pushed him, as a result of which he fell

down and received injury on his right hand.

Jeeva s/o Kana and Basu s/o Kachara persuaded

Gautam and thereafter he went towards his
[3]

house, however, returned after some time and

asked Jeeva as to who he was to expel him from

dancing and told that he would not return

without killing him and saying so he picked a

stone and threw it at the chest of Jeeva as a

result of which Jeeva on sustaining injury fell

down and died at the spot.

2.2 On submitting the above written report by

Constable Lalit Kumar at Police Station

Bichhiwara, FIR was registered against the

accused for offence under Section 302 IPC and

started investigation.

2.3 On completion of investigation, accused was

chargesheeted in the Court of Chief Judicial

Magistrate, Dungarpur, who committed the case

to the Court of Sessions, Dungarpur as the

offence punishable under Sec.302 IPC being

exclusively triable by the Court of Sessions.

[4]

2.4 The learned Addl. District & Sessions Judge

(Fast Track) Dungarpur (trial Court, for short),

to whom the case was made over for trial,

framed charge against the accused for

commission of offence punishable under Sec.302

IPC.

2.5 The charge was read over and explained to

the accused, who pleaded not guilty and claimed

to be innocence, therefore, he was put to trial.

2.6 To prove the culpability of the accused, the

prosecution examined as many as 19 witnesses

and relied upon their oral testimony. The

prosecution also produced 17 documents which

were relied upon during the course of trial and

therefore they were exhibited and read in

evidence.

2.7 The trial Court, thereafter, recorded statement

of accused under Sec.313 of the Code, wherein
[5]

accused pleaded innocence and denied the case

of prosecution in toto and stated that a false

case has been filed against him, however, he led

no evidence in his defence.

2.8 On appreciation, analysis and scrutiny of the

evidence on record, trial Court came to the

conclusion that homicidal death of the deceased

has been proved and the accused was the author

of fatal injury caused to the deceased by

throwing stone on him, therefore, the complicity

of the accused for the commission of offence

under Sec. 302 IPC is established. On the

aforesaid finding, the trial Court convicted and

sentenced him as stated above, which has given

rise to the instant appeal by the accused.

3.Mr. Shambhoo Singh, learned Advocate for the

accused, does not dispute the factum of murder of

Jeeva having taken place, therefore, according to

him, homicidal death of Jeeva is proved, however,
[6]

he submits that it is not a case of murder

punishable under Sec.302 IPC but is a case of

culpable homicide not amounting to murder

punishable under Sec.304 Part II IPC as there was

no intention on the part of accused Gautam to kill

Jeeva because the dispute arose between accused

Gautam and Nanu Ram at the time of dancing. To

buttress the aforesaid submission, he has taken

this Court to the evidence of the prosecution

witnesses and submitted that the order of

conviction and sentence recorded against accused

Gautam under Sec.302 is not well founded and

therefore it may be altered to Sec.304 Part II and

as he has already undergone imprisonment for

round about three years, therefore, his custodial

sentence may be treated as substantive sentence

for the offence committed by him, and he may be

set at liberty. Thus, he prayed to allow this appeal

in part by altering the conviction and sentence of

the accused. He, therefore, urged to pass

appropriate orders in this regard.

[7]

4.Per contra, learned Public Prosecutor Mr. K.R.

Bishnoi has supported the judgment and order of

conviction and sentence recorded against the

accused. According to him, there was intention on

the part of the accused to kill the deceased,

therefore, it is a case of murder punishable under

Sec.302 IPC and in view of this no interference is

called for in the impugned judgment and order. He,

therefore, urged to dismiss the appeal.

5.We have considered the submissions advanced by

learned counsel for the parties and perused the

impugned judgment and order. We have also gone

through record of the case and have re-appreciated

the evidence.

6.There is no dispute to the fact that deceased died a

homicidal death, however, we have reappreciated

the evidence in this regard. In this connection,

prosecution has examined and relied upon the oral
[8]

testimony of PW11 Dr. Vinay Jain, who has

performed the postmortem on the dead body of the

deceased and also issued the Postmortem Report

Ex.P/7. On a conjoint reading of oral testimony of

PW11 Dr. Vinay Jain and Postmortem Report

Ex.P/7, it transpires that the cause of death is the

injury on vital organ i.e. rapture of left lung and

hemorrhage leading to cardio respiratory failure.

Therefore, homicidal death of deceased Jeeva is

proved.

7. Though the learned counsel for the appellant

has not disputed the incident in question, however,

accordingly to him, there was no enmity between

accused Gautam and the deceased and accused

Gautam had no intention to kill the deceased rather

his intention was only to cause injury to Nanu Ram

because there was dispute between him and Nanu

Ram in connection with dancing and therefore after

returning from his home, he pelted stone on Nanu

Ram and in between Jeeva intervened, therefore
[9]

stone hit to Jeeva which has claimed his life.

Therefore, according to him, the act of the accused

is not an offence of murder but it is an offence of

culpable homicide not amounting to murder.

8. In light of the aforesaid submissions, now we

will re-appreciate the evidence of relevant

witnesses who are claiming to be the eye

witnesses.

9.First of all, we advert to the oral testimony of PW1

Basu. He has inter-alia stated that he, Nanu Ram,

Mohan, Narayan, Leela, Jeeva and Prakash were

playing Goomar on the occasion of Prakash’s

marriage and there started quarrel between

Gautam and Nanu Ram and Gautam started

beating Nanu Ram due to which Nanu Ram fell

down. He further stated that he and Jeeva

separated Gautam and Nanu Ram and send

Gautam to his house, who came back shouting

after five minutes carrying with him a stone which
[10]

he pelted on Jeeva due to which Jeeva died and

after that Gautam fled away. In cross examination,

he stated that he saw that Gautam picked up a

stone from the western side of the field which was

of the weight less than one kg which he pelted on

Jeeva from a distance of 5-6 foot-steps and at that

time Nanu Ram was standing by the side of Jeeva.

10. PW4 Miss Leela, an eye witness, who is sister of

deceased, has inter-alia testified that all were

dancing on the marriage occasion of Prakash.

Gautam and Nanu Ram made quarrel and Jeeva

and Basu persuaded them to go from that place.

Gautam thereafter came back and pelted stone

which hit Jeeva.

11. PW6 Mohan, who is also claiming to be the eye

witness, has inter-alia testified that on the occasion

of Prakash’s marriage, at about 8-9 PM while they

were playing and singing songs, Nanulal and

Gautam started quarrelling, therefore, they were
[11]

ousted from ‘Ghoomar’ and Gautam was persuaded

to go home, who came back after some time and

pelted a stone which struck on the chest of Jeeva

as a result of which Jeeva became speechless and

fell down and thereafter died.

12. PW7 Nanu Ram is also an eye witness, who filed

complaint Ex.P/13 and has testified that first of all

Gautam quarrelled with him and fell on him,

therefore, Jeeva and Basu separated them and

after some time Guatam came and pelted stone

towards Jeeva which struck on the chest of Jeeva

and Jeeva died. In cross examination, he has

stated that there was no dispute between Gautam

and Jeeva and that at the place where the stone

was pelted, there were 7-8 persons and the stone

could strike to anyone but it struck Jeeva. He

denied the suggestion that he was pelting stone

towards Gautam but it struck Jeeva.

13. PW13 Kana, father of deceased Jeeva, has also
[12]

testified on similar lines. In cross examination, he

has in unequivocal terms stated that there was

dispute between Gautam and Nanu Ram and

Gautam pelted stone towards Nanu Ram which hit

Jeeva who came in between them and on inquiring

from accused, he told that he had pelted stone

towards Nanu Ram which hit Jeeva.

14. On reappraisal of the evidence of above

mentioned eye witnesses, there is no manner of

doubt that PW7 Nanu Ram, who has lodged the

FIR, has resiled from the statement mentioned in

the FIR. In the FIR, he has in unequivocal terms

stated that accused pelted stone towards Jeeva

whereas in oral testimony he has stated that when

Gautam pelted the stone there were 7-8 persons

and the stone could strike to anyone but it struck

Jeeva whereas PW13 Kana, father of deceased

Jeeva, in his cross examination has stated that

Gautam pelted stone towards Nanu Ram which hit

Jeeva who came in between them.

[13]

15. On overall view of the matter, according to us,

accused was having no intention either to kill Nanu

Ram or deceased Jeeva. If there was intention to

kill anyone the accused would have come with

dangerous weapon but he came without weapon,

therefore, his act falls under Clause III of Sec.299,

which defines “culpable homicide not amounting to

murder”, punishable under Sec.304 Part II vis-Ă -

vis it can be termed as an act covered under

Exception IV of Sec.300 IPC, which also provides

punishment for culpable homicide not amounting to

murder, if the act is committed without

premeditation in a sudden fight in the heat of

passion upon a sudden quarrel and without

offender having taken undue advantage or acted in

a cruel or unusual manner. In the instant case,

there was dispute between Gautam and Nanu Ram

and the accused pelted stone towards Nanu Ram

which hit deceased Jeeva. Therefore, in our view

the contention of the learned counsel that it is a
[14]

case falling under Sec. 304 Part II IPC is full of

merit.

16.Similar question arose before the Supreme Court in

Tholan Vs. State of Tamil Nadu (AIR 1984 SC 759).

In the said case, the accused started

remonstrations using filthy language against

certain organizers of a chit fund in front of the

house of deceased, who had no connection with the

deceased. The deceased came out of his house

and asked the accused to go away and the accused

on spur of moment gave only one blow with knife

to the deceased and pushed him to some distance.

In the circumstances, the Supreme Court held that

though requisite intention to commit murder could

not be attributed to the accused, he wielded a

weapon like a knife and therefore he could be

attributed with knowledge that he was likely to

cause an injury which was likely to cause death

and that in such a situation though he could not be

convicted under Sec.302, he would be guilty of
[15]

committing an offence under Sec.304 Part II.

17.The principle enunciated by the Supreme Court in

the aforesaid case is squarely applicable to the

instant case and at the cost of repetition be it

stated that the accused had no intention either to

kill deceased Jeeva or Nanu Ram. If there was an

intention to kill anyone, he would have come with

dangerous weapon. Accused Gautam had a dispute

with Nanu Ram in connection with dancing, and

while he pelted the stone, it hit Jeeva, who on

receiving the injury died, as such at the most

knowledge can be attributed to the accused.

Furthermore, it is not the case of the prosecution

that the accused came armed with weapon. The

accused came without any weapon and he picked

up a stone at the spur of moment from the site of

incident, which was of the weight less than one kg,

therefore, intention cannot be attributed to the

accused. Thus, according to us, the act of the

accused is not murder punishable under Sec.302
[16]

IPC, but it is a culpable homicide not amounting to

murder punishable under Sec.304 Part II IPC.

18.Seen in the above context, appeal deserves to be

allowed in part and accordingly conviction and

sentence recorded for the offence under Sec.302

IPC deserves to be altered from Sec.302 to 304

Part II IPC.

19.For the foregoing reasons, appeal succeeds in part

and accordingly it is partly allowed. Consequently,

the conviction and sentence recorded against

accused Gautam under Sec.302 is altered to

Sec.304 Part II IPC and he is sentenced to rigorous

imprisonment for four years and fine Rs.5,000, in

default of payment of fine to further undergone

simple imprisonment for one year.

20.Accused is in jail. He shall serve out the

remaining period of sentence.

( SANGEET LODHA),J. ( A.M. KAPADIA ),J.

[17]

jpa/