Supreme Court of India

Samsuddin Sheikh vs State Of Goa on 26 November, 2008

Supreme Court of India
Samsuddin Sheikh vs State Of Goa on 26 November, 2008
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                       REPORTABLE


                 IN THE SUPREME COURT OF INDIA

               CRIMINAL APPELLATE JURISDICTION

               CRIMINAL APPEAL NO.                 OF 2008
               (Arising out of SLP (Crl.) No. 5360 of 2008)



Samsuddhin Sheikh                                        ...Appellant

                                    Vs.

State of Goa                                             ...Respondent



                               JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

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

Bombay High Court, Bench at Goa upholding the conviction of the

appellant for offence punishable under Section 302 read with Section 34 of

the Indian Penal Code, 1860 (in short the `IPC’). The appellant has faced
trial alongwith Ashish Culaco and both were convicted in the aforesaid way.

The accused persons were tried by learned Additional Sessions Judge,

Margao on a charge of having committed murder of one Shashikant Kawade

(hereinafter referred to as the `deceased’) by stabbing him with a knife on

his chest on 18.5.1998 in the night.

2. Prosecution version, in a nutshell, is as follows:

The appellant accused and his colleague Ashish Culaco were pick

pocketers and on 18.5.1998 the deceased Shashikant Kawade had slapped

one of them because of which they had threatened the deceased Shashikant

Kawade with dire consequences. On the same day at about 2.00 p.m. they

had visited the room of Shashikant Kawade and in the presence of his wife,

they provoked him to come out of his house by abusing him but Shashikant

Kawade was not permitted to go out of the house. The appellant and Ashish

left the place. On the same day in the evening at about 8.15 p.m. when

Shashikant Kawade was sitting outside `Napolean Bar’, he heard shouts of

`chor chor’ from the nearby huts on which Shashikant Kawade rushed

towards that direction followed by Rafik Gondi and when he reached in the

field, there was exchange of hot words in course of a quarrel and appellant

2
accused and the co-accused assaulted him and the appellant accused took

out a knife and stabbed Shashikant Kawade on the chest because of which

he collapsed on the ground. The appellant accused and the co-accused tried

to run away from the scene of offence. But they were accosted and assaulted

by the public with rods and kicks. In the meantime the police arrived at the

spot and took away injured Shashikant Kawade as well as both the accused

persons to the hospital and on the way he died. After completing the

investigation, charge sheet against the appellant accused and the co-accused

was filed and the matter was committed by the Judicial Magistrate, First

Class, Margao to the Court of Session.

Since accused abjured guilt, trial was held. The trial Court relied on

the evidence of the prosecution witnesses and recorded the conviction and

imposed sentence as aforesaid.

In appeal, the primary stand was that the occurrence took place in the

course of sudden quarrel and, therefore, Section 302 IPC has no application.

It is pointed out that the deceased had slapped the appellant. He was a pick-

pocket and in the course of altercation fighting took place. The High Court

did not find any substance in the plea and dismissed the appeal.

3
The stand taken before the High Court was re-iterated in the present

appeal.

3. Learned counsel for the respondent-State on the other hand supported

the judgment.

4. For the application of Exception 4 of 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.

5. The Fourth Exception of 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 men’s sober reason and urges them to

4
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’s 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

5
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 the 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 and

more 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 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’.

6. Where the offender takes undue advantage or has acted in a cruel or

unusual manner, the benefit of Exception 4 cannot be given to him. If the

weapon used or the manner of attack by the assailant is out of all proportion,

that circumstance must be taken into consideration to decide whether undue

6
advantage has been taken. In Kikar Singh v. State of Rajasthan (AIR 1993

SC 2426) it was held that if the accused used deadly weapons against the

unarmed man and struck a blow on the head it must be held that giving the

blows with the knowledge that they were likely to cause death, he had taken

undue advantage.

7. In the background facts as stated in the backdrop of the legal

principles set out above, the inevitable conclusion is that the appellant is to

be convicted under Section 304 Part I, IPC. Custodial sentence of 10 years

would meet the ends of justice.

8. The appeal is allowed to the aforesaid extent.

………………………………

…..J.

(Dr. ARIJIT PASAYAT)

…………………………………..J.
(Dr. MUKUNDAKAM SHARMA)

New Delhi,
November 26, 2008

7
8