Supreme Court of India

Darshan Singh And Ors. vs State Of Punjab on 21 February, 2002

Supreme Court of India
Darshan Singh And Ors. vs State Of Punjab on 21 February, 2002
Equivalent citations: 2002 (2) ALD Cri 787, 2003 (1) ALT Cri 105, JT 2002 Suppl 1 SC 112
Bench: S Quadri, D Raju


ORDER

1. Heard the learned counsel for the parties.

2. The convicts in sessions case Nno. 81 of 24.1.1987 on the file of the additional sessions judge, Barnala, are in appeal against the judgment of the High Court of Punjab and Haryana in criminal appeal nos. 331-SB of 1988 and 5-26-DBA of 1989 dated July 25, 1997.

3. The first appellant was convicted by the trial court under section 304 part-II [PC and was sentenced to undergo R.I. for seven years and to pay a fine of Rs. 500A; in default thereof to undergo R.I. for further six months and under section 307 IPC for causing injuries to Manjeet Singh (PVV 4) and was sentenced to undergo R.I. for five years and to pay a fine of Rs. 500/-: in default thereof to undergo further R.I. for six months and under section 323 read with section 34 IPC for causing injuries to Harbhajan Singh (PW 5) and was sentenced to undergo R.I. for six months and further conviction under Section 27 of the Arms Act was recorded and the sentence of six months’ R.I. was imposed. The substantive sentences were directed to run concurrently. Insofar as the appellant Nos. 2 and 3 are concerned, the trial court found them guilty under Section 323 I PC for causing hurt to PW 5 and they were released on probation. Against that judgment, two appeals and one revision were filed before the High Court. Criminal appeal No. 526-DBA of 1989 filed by the state against the acquittal of the appellants under Section 302 IPC. The present appellant filed criminal appeal No. 331-SB of 1988 challenging their conviction and sentence imposed by the trial court, referred to above. PW 5 filed criminal revision against all the accused persons challenging the conviction for lesser offences and sentence imposed on them by the trial court. By the judgment under challenge, the conviction of the first appellant was altered to the offence punishable under Section 302 IPC and of the second and the third appellants was altered to under Sections 302 and 307 read with section 34 IPC. All the appellants were sentenced to undergo imprisonment for life and to pay a fine of Rs. 1,000/- each and in default thereof, further undergo rigorous imprisonment (R.I..) for two years each; no separate sentence was imposed under Section 307 read with Section 34 IPC.

4. The gravamen of the charge against the appellants is that on October 12, 1986 at about 9.30 p.m. the appellants and the acquitted accused (Dhanna Singh and Jaila Singh) gave beating to PW 5. At that stage PW 2 Gurdial Kaur, mother of PW 5 intervened and pacified them and they went away. Thereafter, late in the night, at about 1 a.m. of October 13, 1986, the first appellant armed with double barrel gun DDBL and appellant nos. 2 and 3 armed with sticks went to the house of PW 5 and dragged him out of the house. While appellant Nos. 2 and 3 were beating PW 5 with sticks, his wife Rajinder Kaur (the deceased) came out hearing the shouts. The first appellant shot at her which caused injury in her leg. He then fired the second shot which hit her on the left side of the chest. She succumbed to the injuries. The third shot, after reloading the gun, was fired at PW 5 which caused injury on the right side of his buttocks and on the leg of the PW 4. The incident was reported to the police by PW 2 who lodged the FIR at about 6.45 a.m. on the same day. The police after necessary investigations filed the charge sheet.

5. The prosecution examined PWs 1 to 12. PWs 4 and 5 are injured witnesses. PW 5 is the husband of the deceased Rajinder Kumar. P.W.4 is the brother of her husband and PW 2 is the mother of her husband. PW 3. Dr. Amrit Singh, conducted the postmortem on the dead body of Rajinder Kauri-the deceased. He also examined PW4 and PW 5 and issued postmortem and medical certificates exhibit PB and exhibit PE respectively. On considering the evidence on record, the trial court held that the first appellant did not intend to kill Rajinder Kaur. His intention was to kill only PW 5 and on that basis he was found not guilty under Section 302 IPC but was convicted for various offences and sentenced, as indicated above. Appellant Nos. 2 and 3 were convicted under Section 323 IPC but were released on probation as noted above.

6. The High Court, having considered the reasoning of the trial court that the accused had gone to the scene of the occurrence to attack PW 5 alone and not the deceased, noted that the intention was to attack the family of PW 5. It also noted that in the earlier incident in the evening of October 12, 1986, appellant Nos. 2 and 3 were involved in beating PW 5 and in that view of the matter, altered the conviction of the first appellant to 302 IPC from 304 part II for murder of Rajinder Kaur. It has been noticed above that the High Court convicted appellant Nos. 2 and 3 under Section 302 and 307 read with Section 34 IPC.

7. In Jai Bhagwan and Ors v. State of Haryana this Court of which one of us (Quadri, J.) was a member, laid down the principle for application of section 34 IPC as follows:

“To apply section 34 IPC apart from the fact that there should be two or more accused, two factors must be established: (i) common intention and (ii) participation of the accused in the commission of an offence. If a common intention is proved that no overt act is attributed to the individual accused, Section 34 will be attracted as essentially it involves vicarious liability but if participation of the . accused in the crime is proved and a common intention is absent, Section 34 cannot be invoked. In every case, it is not possible to have direct evidence of a common intention. It has to be inferred from the facts and circumstances of each case.”

8. To apply Section 34 IPC to the facts of this case, there is no direct evidence of common intention. On the facts and circumstances stated above, it is neither safe nor possible to infer that the appellants had common intention to kill either PW 5 or his wife, the deceased. In such a case, they will have to be convicted on the basis of their individual acts.

9. In regard to the first appellant the only point to be considered is the nature of the offence.

There can be no doubt that he caused two injuries to the deceased by gun shot and one of them was on the left side of the chest, a vital part of the body. He also caused one injury to PW 4 by shooting on his leg. Dr. Amrik Singh (PW 3) opined that injury No. 1, referred to in postmortem certificate exhibit-PB, was sufficient to cause death in the ordinary course of nature. Regarding gunshot injury to Manjeet Singh (PW 4) inflicted by the first appellant, PW 3 examined and certified that the injury on his leg was a simple injury. In view of the opinion expressed by PW 3’and the statements of PWs 4 and 5, the intention to kill Rajinder Kaur had been proved, as such the impugned judgment altering conviction of the first appellant from Section 304 part-II to Section 302 IPC, is justified. In our view, there is no valid reason for us to interfere with the impugned order in that regard.

10. Insofar as appellant Nos. 2 and 3 are concerned, there is absolutely no evidence to show that they shared common intention to kill the deceased Rajinder Kaur or her husband PW 5 or attempt to murder PW 4. In the absence of common intention, appellant Nos. 2 and 3 could not have been found guilty of murder of Rajinder Kaur or attempt to murder PW 1. They inflicted simple injury with lathis on PW 1. Those injuries were stated to be simple in nature by PW 3.

For these reasons the conviction of appellants Nos 2 and 3 under Sections 302 and 307 read with Section 34 IPC, cannot be sustained; it is, therefore, set aside. However, their conviction under Section 323 IPC and their release on probation for causing injuries to PW 5 recorded by the trial court is restored.

11. The appeal of the first appellant is dismissed and the appeal of appellant Nos. 2 and 3 is allowed-to the extent indicated above.