Supreme Court of India

Sangappa & Ors vs State Of Karnataka on 9 March, 2010

Supreme Court of India
Sangappa & Ors vs State Of Karnataka on 9 March, 2010
Author: B S Reddy
Bench: B. Sudershan Reddy, Surinder Singh Nijjar
                                                        REPORTABLE


            IN THE SUPREME COURT OF INDIA
           CRIMINAL APPELLATE JURISDICTION

  CRIMINAL APPEAL NO. ___________ OF 2010
               ARISING OUT OF
SPECIAL LEAVE PETITION (CRL.) NO. 8045 OF 2009


SANGAPPA & ORS.                     ...   APPELLANTS


VERSUS


STATE OF KARNATAKA                  ...   RESPONDENT



                    JUDGMENT

B. SUDERSHAN REDDY, J.

Leave granted.

2. All the accused-appellants were charged and tried for

the offences punishable under Sections 447, 504, 302

read with Section 34 of the Indian Penal Code (IPC) but

were acquitted of all the charges by the trial court. On

appeal preferred by the State of Karnataka, the High

Court reversed the order of acquittal in relation to all the
2

appellants and convicted them under Section 304 (Part-II)

read with Section 34 of the IPC and sentenced them to

undergo rigorous imprisonment for a period of two years

and imposed a fine of Rs.30,000/- each, in default, to

suffer simple imprisonment for a period of three years.

Few Relevant Facts:

3. On 9th September, 1998 at about 6.00 p.m. one

Shivalingayya lodged a first information report before the

Sub-Inspector of Yedrami Police Station inter alia alleging

that his son Sharanaiah was murdered by four persons

namely Sangappa(A-1), Sharanappa(A-2), Malappa(A-3)

and Jagadavappa (A-4). It is alleged in the report that on

the fateful day Shivalingayya and his wife – Boramma

(PW-1) joined their son Sharanaiah (deceased) in the

fields to remove the unwanted weeds from their land.

During that time all the accused persons were passing by

the side of the complainant’s land along with their bullocks

and all of a sudden one bullock strayed into their fields

and started grazing the crops. The deceased on finding

that the bullock so entered into the fields asked the
3

appellants to ensure that no damages caused to the

crops. Enraged by the demand so made by the deceased

all the accused started abusing the deceased. The matter

did not end there. It is further alleged that Sharanappa

(A-2) caught hold of the deceased, floored him to the

ground and gagged his mouth and Sangappa (A-1)

attacked the deceased with a knife and the other two

accused Mallapa and Jagadevappa (A-3 & A-4)

respectively hit the deceased on his back and legs with

stones. Shivalingayya and his wife (PW-1) made an

attempt to rescue their son but A-2 and A-3 forcefully

pushed them aside. In the report, it is alleged that all the

accused trespassed into the fields with the common

intention of committing murder of the deceased as the

deceased interfered in a matter concerning some illicit

relationship between the sister of the accused and one

Siddanna.

4. Having received the first information report PW-11

registered a case against all the accused on the file of

Yadrami Police Station for the offences punishable under

Sections 447, 504, 302 read with Section 34, IPC. The
4

next day i.e. 10th September, 1998, PW-11 commenced

the investigation and completed the formalities including

recording of the statement of witnesses and handed over

the case for further investigation by the Circle Inspector

(PW-12) who also visited the scene of offence and drawn

panchanama in the presence of two panch witnesses

(Ex. P4) and seized the several incriminating articles. The

accused were arrested on 25th September, 1998.

5. The learned 1st Additional Sessions Judge, Gulbarga,

on the basis of the material available on record framed

charges against all the accused for the offences

punishable under Sections 447 and 302 read with Section

34, IPC. The accused pleaded not guilty and claimed to be

tried. The Sessions case was transferred to the Fast Track

Court, Gulbarga for the trial. The Fast Track Court vide

judgment and order dated 4th December, 2003 acquitted

the accused of all the charges framed against them and

held that the prosecution miserably failed to establish its

case beyond reasonable doubt.

6. On appeal preferred by the State of Karnataka

against the order of acquittal the High Court by the
5

impugned order dated 10th June, 2009 reversed the order

of acquittal and accordingly sentenced all the accused for

the offence punishable under Section 304 (Part-II) read

with Section 34, IPC. Be it noted, the High Court did not

record any finding whatsoever with regard to the charge

for the offence punishable under Section 447 IPC.

7. We have heard learned counsel for the appellants as

well as the State.

8. The trial court after an elaborate consideration of the

matter refused to place any reliance on the evidence of

PW-1 (Boramma) who is none other than the mother of

the deceased. The trial court did not discard the evidence

of PW-1 on the sole ground that she was the interested

witness. The trial court carefully scrutinised the evidence

of PW-4 being an interested witness. We do not propose

to discuss the evidence of PW-1 in detail for the simple

reason that the High Court did not assign any reason

whatsoever as to why it had chosen to rely upon the

evidence of PW-1 without even discussing and

considering the reasons assigned by the trial court in

paragraphs 13 and 14 of its judgment. The High Court
6

merely observed that the evidence of PW-1 is very natural

and credible. The High Court in the impugned Judgment

did not even notice the details of the injuries found on the

body of the deceased. There is no reason assigned by the

High Court to set aside the finding of the trial court that

the very presence of PW-1 at the scene of offence was

highly doubtful. There is no mention about any recoveries

in the impugned judgment.

9. We must express our reservation for the manner in

which the High Court disposed of the appeal under Section

378(1) and (3) of Code of Criminal Procedure. It is true

that in an appeal from acquittal the High Court has full

power to re-appreciate and re-assess the entire evidence

upon which the order of acquittal was founded and then to

come to its own conclusion. There is no limitation placed

on that power of the High Court. The Code makes no

difference in the power of the appellate court, between

appeal filed by the State or by other person but the

appellate court would not be justified merely because it,

feels that a different view should be taken for reasons

which are not so strong. This Court repeatedly held that
7

the High Court in exercising the power conferred by the

Code and before reaching its conclusion upon facts, it

shall give always proper weight and consideration to such

matters as (1) the view of the trial Judge as to the

credibility of the witnesses; (2) the presumption of

innocence in favour of the accused, a presumption

certainly not weakened by the fact that they have been

acquitted at trial; (3) the right of the accused to the

benefit of any doubt.

10. The High Court in the present case did not discuss

and re-appreciate the evidence of PW-1 who is stated to

be the only eye witness to the incident but mainly

observed that “the contents of IR and the evidence of

PW-1 are very well corroborated by injuries found on the

dead body noted in the P.M report.” Surely, this is not re-

appraisal or re-appreciation of the evidence of PW-1. The

High Court did not even notice the nature of injuries on

the body of the deceased. There is no discussion about

the medical evidence. There is no discussion as to how all

the accused could be convicted with the aid of Section 34,

IPC. There is nothing on record suggesting as to the basis
8

on which the High Court arrived at conclusion that the

accused would be guilty of offence under Section 304

(Part-II) and not for the offence under Section 302 read

with Section 34, IPC. This Court in its judgment dated

May 14, 2007 (Narendra Bhat & Anr. Vs. State of

Karnataka) while dealing with similar judgment of the

same High Court observed: “This Court has in a series of

judgments held that a court exercising appellate power

must not only consider questions of law but also questions

of fact and in doing so it must subject the evidence to a

critical scrutiny. The judgment of the High Court must

show that the court really applied its mind to the facts of

the case as particularly when the offence alleged is of a

serious nature and may attract a heavy punishment. ……

…..The judgment of the High Court is in three short

paragraphs. It leaves much to be desired. No serious

attempt appears to have been made by the High Court to

appreciate the evidence on record.” The observations so

made are equally applicable to the present case and we

wish to say no more and leave the matter at there.
9

11. In such view of the matter, we set aside the

impugned judgment and order and remit the matter to the

High Court for fresh consideration and disposal in

accordance with law. It is however, made clear that we

have not expressed any opinion whatsoever on the merits

of the case since it is for the High Court to re-appreciate

the evidence and arrive at its own conclusions.

12. The appeal is allowed. We have already released the

appellants on bail. They shall continue to be on bail. We

request the High Court to dispose of the appeal as

expeditiously as possible.

………………………………………..J.

(B. SUDERSHAN REDDY)

…………………………………………J.

(SURINDER SINGH NIJJAR)

New Delhi,
March 9, 2010