Supreme Court of India

Prithu @ Priti Chand & Anr vs State Of H.P on 18 February, 2009

Supreme Court of India
Prithu @ Priti Chand & Anr vs State Of H.P on 18 February, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, Asok Kumar Ganguly
                                                                      REPORTABLE



                  IN THE SUPREME COURT OF INDIA

                CRIMINAL APPELLATE JURISDICTION

                CRIMINAL APPEAL NO. 330             OF 2009
                (Arising out of SLP (Crl.) No. 7557 of 2008)


Prithu @ Prithi Chand and Anr.                          ..Appellants



                                  Versus

State of H.P.                                                  ..
Respondent




                                   JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the judgment of a Division Bench of the

Himachal Pradesh High Court setting aside the acquittal recorded by learned

Additional Sessions Judge, Kangra, Dharamshala. Three accused persons,

Bhola, Pruthu and Dharmu faced trial for alleged commission of offence

punishable under Sections 302 read with 34 of the Indian Penal Code, 1860

(in short the `IPC‘). The High Court by the impugned judgment set aside

the order of acquittal and directed each of the accused persons guilty of

offence punishable under Section 304 Part I, IPC read with Section 34 IPC

and sentenced each to undergo rigorous imprisonment for seven years and

to pay a fine of Rs.5,000/-.

2. Background facts in a nutshell are as follows:

Fandi Ram (hereinafter referred to as the `deceased’) owed certain

amount to Prehlad Chand (PW-10), merchant of village Boh on account of

purchases made on credit. Appellant is son of PW-10. On 14.2.1992 at 8.00

a.m. the accused appellant visited house of Fandi Ram and demanded

payment due to his father. Fandi Ram told Bhola that he had to take loan

from the society and would make payment. Bhola who was carrying a bottle

of liquor asked Fandi Ram to go to society shop after visiting the house of

2
accused Prithu. Both of them went to the house of Prithu located in the

village of Fandi Ram. All the three sat in the house and started consuming

liquor in which his brother Dharmu also joined. At about 2 p.m. Singhu

(PW-4) son of deceased was sent by his widow Kailasho Devi (PW-3) to see

if Fandi Ram had gone to society shop. Singho reminded his father, but all

the three accused told that they would accompany him to society shop.

Singho then came and left for village Kathla and Sardair Lal (PW-5) another

son of deceased went to water mill (Gharat).

At about 3.30 p.m Kailasho and her son Jagdish from their house

noticed all the three accused giving fist blows to Fandi Ram near the school,

located in front of their house, separated by a drain from the school.

Kailasho shouted why her husband was being beaten and she accompanied

by Jagdish rushed to the place of occurrence where her husband was being

given a beating. Bhola accused in her presence gave a stone blow on the

head of Fandi Ram and ran away. Remaining accused also hit him with the

stone on the head. Jagdish (PW-2) intervened but the accused Dharamu and

Prithu also gave beatings to him. The sleeve of the shirt of Jagdish got torn

and one sleeve was left on the spot. Jagdish tied a cloth around the head of

his father, which was bleeding due to injuries. They took Fandi Ram to the

3
shop of Prehlad Chand (PW-10). On the way Sardari Lal (PW-5) who was

coming from water mill met them. He inquired about the cause of injuries

from his father. Fandi Ram told him of the accused beating him with stones

with all the other accused due to the enmity of Panchayat elections. Then on

the way to the shop of Prehlad Chand, Janam Singh, Nambardar (PW-6)

met them who was also told by the deceased that he was beaten by the

accused with stones due to Panchayat elections. Prehlad Chand was also

told by the deceased that he was beaten by the accused, who then tried to get

the matter compounded and settled for Rs.600/-. But accused did not agree

to make payment. Thereafter in the shop of Prehlad Chand, Fandi Ram fell

unconscious. On way a Compounder Desh Raj (PW -12) provided him first

aid.

Fandi Ram at about 11.00 p.m. succumbed to the injuries. Further

case revealed is that during night due to distance, injured could not be taken

to hospital at Shahpur located at a distance of 25 Kilometers, nor police

could be informed. In the morning of 15th February, 1992, Sardari Lal came

to Shahpur to lodge report but when he reached village Darini, the bus had

already left. Therefore, Darini informed police station Shahpur on

telephone about the occurrence upon which information A.S.1. Feru Ram

4
(PW-15) recorded Rapat Ex.P.19 and proceeded to the spot. In village of the

deceased he recorded statement Ex.P-5 of Jagdish Singh (PW-2), sent the

same for registration of a. case. Prepared inquest report Ex. P. 2 and took

Parna Ex. P. 10 vide memo Ex. P. 8 in possession. Investigation was

undertaken. After completion of investigation charge sheet was filed.

Trial Court did not accept the evidence to be credible and directed

acquittal. State questioned the acquittal.

The High Court found that the trial Court has over looked the

evidence of the eye witnesses, more particularly, PWs 2 to 5. It was also

noted that PW-10 the father of accused Bhola accepted that Kailasho Devi

accompanied by her son and the deceased in injured condition came to his

shop and on enquiry Fandi Ram and his wife informed him that he was

beaten by accused Dharmu and Fundi Ram also nodded his head supporting

the version of his wife. The High Court noted that the evidence clearly

established that the accused persons took liquor with the deceased in the

house of accused Bhola. There was election dispute. PW-10 who was

Pradhan proclaimed that he did not vote for a winning party and this was the

bone of contention between the accused persons and the deceased. The

5
accused persons were also drunk. They started quarreling with the deceased

and gave him a fist blow and assaulted him with some stones which was

witnessed by Kailasho Devi and her son Jagdish Singh from their house.

Therefore, the order of acquittal was set aside.

3. In support of the appeal, learned counsel for the appellant submitted

that the evidence of the eye witnesses was not reliable and, therefore, the

order of acquittal should not have been set aside.

4. Learned counsel for the State on the other hand submitted that the

High Court had rightly held that in course of sudden quarrel the occurrence

took place and, therefore, had convicted the accused persons in terms of

Exception 4 to Section 300 IPC by altering the conviction to Section 304

Part I IPC.

5. It is to be noted that the accused persons pleaded that the evidence of

the eye witnesses cannot be accepted as there were omissions,

contradictions and discrepancies in the evidence of most of the prosecution

witnesses. In the effort to false implication prosecution made introduction

of PW-9 an eye witness. It is fairly settled position in law that even if there

6
are some omissions, contradictions and discrepancies the entire evidence

cannot be discarded. After exercising care and caution and sifting the

evidence to separate the truth from untruth, exaggeration, embellishments

and improvements the court can come to a conclusion as to whether the

residual evidence is sufficient to convict the accused. (See Sohrab and Anr.

V. The State of M.P. (AIR 1972 SC 2020) and State of U.P. v. M.K.

Anthony (AIR 1985 SC 48).

6. In Bharwada Bhoginbhai Hirjibhai v. State of Gujarat (AIR 1983 SC

753), it was observed that undue importance should not be attached to

omissions, contradictions and discrepancies which do not go to the root of

the matter and shake the basic version of the prosecution witnesses. A

witness cannot be accepted to possess a photographic memory and to recall

the deals of an incident verbatim. Ordinarily, it so happens that a witness is

overtaken by events. A witness could not have been anticipated the

occurrence which very often has an element of surprise. The mental

faculties cannot, therefore, be expected to be attuned to absorb all the

details. Thus, minor discrepancies were bound to occur in the statement of

witnesses.

7

7. The High Court has analysed the evidence in the aforesaid

background and has rightly come to the conclusion that the guilt of the

accused persons has been established.

8. The appeal is, therefore, dismissed.

………………………………….J.

(Dr. ARIJIT PASAYAT)

………………………………….J.

(ASOK KUMAR GANGULY)
New Delhi,
February 18, 2009

8