Supreme Court of India

Mukul Mahto & Ors vs State Of Jharkhand & Anr on 15 October, 2008

Supreme Court of India
Mukul Mahto & Ors vs State Of Jharkhand & Anr on 15 October, 2008
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                        REPORTABLE


                  IN THE SUPREME COURT OF INDIA

                CRIMINAL APPELALTE JURISDICTION

              CRIMINAL APPEAL NOS. 862-863 OF 2001


Mukul Mahto and Ors.                               ....Appellants

                                   Versus

State of Jharkhand and Anr.                        ....Respondents



                              JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Challenge in these appeals is to the judgment of a Division Bench of

the Jharkhand High Court, allowing the appeal filed by the State and

thereby setting aside the acquittal of accused-respondents before it. All the

five accused persons were convicted for offences punishable under Section

326 read with Section 34 of the Indian Penal Code, 1860 (in short the `IPC‘)

and were sentenced to undergo rigorous imprisonment for four years.

Accused Durga was convicted for offence punishable under Section 324
IPC and sentenced to undergo imprisonment for one year. The revision

petition filed by the informant was also disposed of. The learned

Additional Sessions Judge, Dhanbad, had directed acquittal of the accused

persons who are appellant Nos. 1 to 5 in the present appeal.

2. Background facts in a nutshell are as follows:

On 12.8.1984 at about 7.30 p.m. while the informant was sleeping in

his house, his brother Bistu Mahto (hereinafter referred to as the `deceased’)

visited his house to borrow his bullock. As soon as the deceased came out of

the house, after talk with the informant, all the five accused way laid him

and started to abuse him. The deceased retorted and exchanged abuses with

them, whereafter, the accused persons assaulted and wounded the deceased

with lathi and axe. On hearing his cry, the informant and others i.e. Golak

Mahto (PW-3), Kirtan Mahto, Laxman Mahto (PW-8) and Jitu Mahto (PW-

7) rushed from their house to save the deceased. But the accused persons

variously assaulted them as well as the informant with lathi and axe.

Jaleshwar Mahto, Asu Mahto, Suphan Modi (not examined) and some other

villagers had also witnessed the occurrence.

2
The further prosecution case is that deceased who had sustained

bleeding head injury and the other injured namely PWs 3, 7, 8 and Kirtan

Mahto were carried with the help of the villagers and admitted to the State

Dispensary, Baliapur for treatment wherefrom the deceased and PW-3

whose condition was serious were shifted to Sindri F.C.I. Hospital and after

two days the deceased succumbed to the wounds in the hospital, while

undergoing treatment.

On the basis of the information lodged, investigation was undertaken.

After the death of the deceased on 15.8.1984 charge under Section 302 read

with Section 34 IPC was added in addition to the registration of the case

under Sections 341, 323 and 506 read with Section 34 IPC. Accused

persons pleaded innocence. It was stated that accused Durga had instituted a

case against 11 persons including the informant, the deceased, Golak Mahto

(PW-3), Kirtan Mahto, Laxman Mahto (PW-8) and one Nitu Mahto. The

trial Court came to hold that accusations were not established. The main

reason given for the acquittal of accused persons was that PWs 1 and 2 were

hearsay witnesses and PWs 4 and 6 are related to the deceased. They

claimed to be the eye witnesses to the occurrence and were not cited in the

first information report. PW-8 was an injured witness who had stated that

3
when he reached the place of occurrence, none was present except the

accused persons and the prosecution party and this falsified the claim of

PWs 4 and 6 that they had witnessed the actual assault. One of the injured

Kiran Mahto was not examined and no explanation was given for his non

examination. The evidence of PWs 3, 7, 8 and 10 was held to be not

sufficient though they claimed to have sustained injuries. Another factor

which weighed with the trial Court was that the witnesses were close

relatives of the deceased.

3. The High Court as noted above, reversed the conclusions and directed

conviction.

4. In support of the appeals, learned counsel for the appellants submitted

that the parameters of an appeal against acquittal have not been kept in view

by the High Court. The trial Court had doubted the credibility of the so

called eye witnesses PWs 3, 4, 6, 7, 8 and 10 who were relatives of the

deceased. The High Court found that the evidence of PWs 3, 7, 8 alongwith

PW-10 as well as the evidence of PWs 4 and 6 inspire confidence. The

High Court found that the acquittal as directed was improper. It is

4
submitted that the view of the trial Court was a possible view and, therefore,

the High Court should not have interfered.

5. Learned counsel for the State has pointed out that the view of the trial

Court is unsustainable. Even after applying the yardsticks highlighted by

this Court the judgment of the High Court does not suffer from any

infirmity.

6. The High Court has referred to the evidence of PWs 3, 7 and 8. It has

been indicated that the doctor who examined these witnesses and the

deceased initially, has not been examined during trial. Since the homicidal

death has not been disputed, the non-examination of the doctor is not fatal.

Another plea which found acceptance by trial Court was the absence of

incised wound when weapon of assault was axe. The witnesses had also

stated about use of lathi. It is also to be noted that, as done by the High

Court that axes which are generally used in villages for cutting trees and

branches are not so sharp like sword or knife and when used on the head,

can also cause lacerated injuries. (See Ch. Madhusudhana Reddy v. State of

A.P. 1994 SCC (Crl.) 275)

5

7. The matter can be looked from another angle. Even if they had not

suffered any injuries yet their version as eye witnesses if credible and

cogent can be accepted and acted upon and there is no reason to discard

their evidence on the ground that a doctor who examined their injuries was

not examined. The High Court has concluded that the evidence of PWs

regarding the presence and participation of the accused in the occurrence is

reliable and truthful. The victims of assault would not normally spare the

real culprits and falsely implicate innocent accused persons. Their evidence

clearly shows that the deceased was lying injured at the spot where the

accused persons were present and they assaulted PWs 3, 7 and 8 when they

went to rescue him. With reference to the evidence it has been noticed by

the High Court that the common house of the deceased and PWs 3, 7 and 8,

the eye witnesses is at a very short distance and it is quite natural that on

hearing alarm they had rushed to the place of occurrence.

8. Apart from that the evidence of PW-10 the informant is of

considerable significance. The High Court has noted that there were some

exaggeration in his statement though reading the same carefully alongwith

the evidence of PWs 3, 7 and 8 lends support to the prosecution case.

6

9. The High Court found the present appellants guilty. But considering

the manner of assault and the surrounding factors convicted them for

offence punishable under Section 326 read with Section 34 IPC. The

judgment of the High Court does not suffer from any infirmity to warrant

interference.

10. The appeals are dismissed.

………………………………….J.

(Dr. ARIJIT PASAYAT)

………………………………….J.

(Dr. MUKUNDAKAM SHARMA)

New Delhi,
October 15, 2008

7