High Court Madhya Pradesh High Court

Dhan Singh vs The State Of M.P on 5 April, 2010

Madhya Pradesh High Court
Dhan Singh vs The State Of M.P on 5 April, 2010
                                               1

                       HIGH COURT OF MADHYA PRADESH
                         PRINCIPAL SEAT AT JABALPUR

                                    DIVISION BENCH

                           Criminal Appeal No. 910/2002

                        Dhan Singh, s/o Kodar Singh, aged
                        about      35     years,      Occupation
                        Agriculturist, r/o village-Tikariya, P.S.
                        Jawar, Distt. Sehore (M.P.).

                                            Versus

                        The State of M.P. through Police Station
                        Jawar, District Sehore, (M.P.).


For the Appellant:              Shri S.C. Datt, Sr. Advocate
                                with Shri Siddharth Datt, Advocate.

For the Respondent:             Shri S.K. Rai, Government Advocate.

------------------------------------------------------------------------------------------------
PRESENT:
HONOURABLE SHRI JUSTICE RAKESH SAKSENA
HONOURABLE SHRI JUSTICE S.C. SINHO
------------------------------------------------------------------------------------------------
Date of hearing:                 30/03/2010
Date of Judgment:                05/04/2010

                                     JUDGMENT

Per: Rakesh Saksena, J.

Appellant has filed this appeal against the judgment dated 11th April

2002, passed by Additional Sessions Judge, Ashta, district Sehore, in Sessions

Trial No.165/2000, convicting him under Section 302 of the Indian Penal Code

and sentencing him to undergo imprisonment for life with fine of Rs.5000/-, in

default of payment of fine, further rigorous imprisonment for one year.

2. In Short, the prosecution case is that since last two years before the

date of occurrence, which occurred on 26.7.2000, a dispute between accused

Dhan Singh on one side and Gangaram (deceased) on the other side was going

on in respect of passage to field. Litigation in respect of the same was also

pending in the Court. It is alleged that at about 2.00 O’clock in the night when
2

Gangaram, his wife Imrat Bai and other family members, Tej Singh, Surendra

and Ram Singh were sleeping in the outer courtyard of their house, suddenly

they heard Gangaram shouting; Imrat Bai, her son and Tej Singh immediately

got up and in the light of electric bulb saw accused Dhan Singh standing near

the head of Gangaram wielding an axe. Dhan Singh had already inflicted a

blow with the axe to Gangaram. When he raised the axe again, Imrat Bai and

Tej Singh caught hold of him. Dhan Singh tried to run away by pushing them,

but Munnalal and Kodar Singh (acquitted accused person) came for his help.

Dhan Singh then ran away with the axe. There was an injury on the head of

Gangaram, which was bleeding profusely. Hearing the hue and cry, Vikram,

Ramlal and some other persons reached at the spot. Imrat Bai informed them

about the occurrence. When Gangaram was being taken to police station in a

tractor, he became unconscious. Imrat Bai lodged the report of the incident

(Ex.P/2) at Police Station, Jawar, at about 4.15 a.m.. Police registered a case

under Section 307 of the Indian Penal Code. Gangaram was sent for medical

examination and treatment to Government Hospital, Ashta.

3. Dr. R.C. Gupta (PW-10) examined Gangaram at about 6.15 a.m. and

found him dead. Police recorded the intimation about his death (Ex.P/22) in

Ashta Hospital and sent the dead body for postmortem examination. On the

same day, Dr. K.K. Chaturvedi (PW-9) conducted postmortem examination of

the body of Gangaram and found an incised wound 7 cm x 2cm x10 cm on his

parietal-temporal bone. As a result of this injury, both the skull bones and the

brain matter of deceased had been cut.

4. After receiving the Murg intimation (Ex.P/22) police converted the

offence from Section 307 of the Indian Penal Code to Section 302 of the Indian

Penal Code.

5. After the inquest and further investigation, charge sheet was filed
3

against the appellant and co-accused Amar Singh and Kodar Singh.

6. All the three accused persons abjured their guilt and pleaded false

implication. According to them, they were falsely implicated in the case

because of past enmity.

7. Learned Additional Sessions Judge, after trial and upon appreciation of

the evidence adduced in the case, held the appellant guilty and convicted and

sentenced him as mentioned above. However, finding the evidence insufficient

against co-accused Amar Singh and Kodar Singh acquitted them.

8. We have heard the learned counsel for the parties and perused the

evidence and the material on record. It was no longer disputed that deceased

Gangaram died of injury received by him on his head. It is also reflected from

the evidence of Dr. R.C. Gupta (PW-10) that Gangaram was brought to him by

Police, Ashta, on 27.6.2000. He had examined him and found him dead. He

had given his report (Ex.P/10). Dr. K.K. Chaturvedi (PW-9) performed the

postmortem examination of the body of Gangaram and found an incised

wound on his left parieto temporal region of skull obliquely downward and

backward. Margins of the injury were clearcut; size of the wound was

7cmx2cmx10cm. Through the wound brain matter was visible with cutting of

the tissue and bone. Injury was antemortem in nature. In his opinion, the

cause of death was coma as a result of injury to vital organ brain within 24

hours from the commencement of the postmortem examination. Postmortem

examination report is Ex.P/9. From the first information report (Ex.P/2) and the

Murg intimation (Ex.P/22), it was clearly evident that deceased Gangaram died

of the incised injury inflicted on his head.

9. Learned counsel for the appellant, however, submitted that the trial

Court gravely erred in placing implicit reliance on the evidence of eyewitnesses

viz. Imrat bai (PW-2), Tej Singh (PW-3), Surendra (PW-4) and Ram Singh
4

(PW-5). According to him, it was not possible for the witnesses to have seen

the actual assault by the accused on the head of deceased. Appellant was

falsely implicated due to past enmity.

10. Learned counsel for the State, on the other hand, justified and

supported conviction of the appellant.

11. We have gone through the entire evidence on record. Imrat Bai (PW-2)

deposed that she knew the appellant. There had been some dispute about a

passage between them on one side and accused Dhan Singh on the other side.

The dispute was continuing since last one and a half years. In the night of

incident, they were sleeping in the courtyard of their house. Suddenly, at

about 2.00 O’clock in the night, Dhan Singh came there and inflicted an axe

blow to Gangaram. Other two accused persons were also standing near him.

Gangaram shouted, hearing which, she and Gangaram’s younger brother Tej

Singh got up and saw Dhan Singh there. When Dhan Singh again tried to lift

his axe for assaulting Gangaram, she and Tej Singh caught him, but Munna

and Kodar rescued him. Gangaram had sustained one injury on his head, out

of which blood was oozing out. Hearing the noise, her son Ram Singh and

Surendra Singh also got up. Some persons from the neighbourhood also

reached there. She categorically deposed that all the members of her family

were sleeping in the courtyard near the deceased. She then went to lodge the

report with Tej Singh, Ram Singh Sarpanch and Vikram Singh Patel. While

Gangarm was being taken to hospital, he breathed his last. According to her,

she lodged the first information report (Ex.P/2). Despite a lengthy and probing

cross-examination, this witness stood firm. She deposed that the house of her

husband’s brother Tej Singh was situated in the neighbourhood and the

courtyard in which they were sleeping lay interjacent between the two houses.

12. Learned counsel for the appellant argued that Imrat Bai disowned that
5

she mentioned about the light in the first information report (Ex.P/2), but on

perusal of the first information report, it is apparent that the presence of

electric bulb was clearly mentioned. Though there were some contradictions in

the statement of this witness, but they were not of the nature substantially

affecting the credibility of her evidence. On the contrary, the Statement of this

witness stands corroborated by the first information report (Ex.P/2) lodged by

her at about 4.15 a.m. in which the name of appellant was clearly mentioned.

Apart from that, her evidence finds further support from the evidence of Tej

Singh (PW-3), Surendra (PW-4) and Ram Singh (PW-5). The evidence of these

witnesses, who happened to be the family members of the deceased, cannot

be discarded merely on the ground that they are close relatives of the

deceased. However, it requires a closer scrutiny.

13. Tej Singh (PW-3), younger brother of deceased, Surendra (PW-4) and

Ram Singh (PW-5), both sons of deceased, categorically stated that they were

asleep on different cots in the courtyard of their house. On hearing the scream

of Gangaram, they got up and saw appellant Dhan Singh standing near the

head of Gangaram weilding an axe. Tej Singh and Imrat Bai caught hold of

Dhan Singh, but Kodar Singh and Munna got him released and all of them ran

away. On their shouting, Umrao, Chander and Vikram Singh came at the spot,

to whom they narrated the occurrence.

14. Umrao (PW-6) and Chander Singh (PW-7) though admitted that on

hearing hue and cry from the house of Gangaram they reached to his house

and found Gangaram injured, but they did not tell that the incident was

narrated to them by anybody. They were declared hostile. However, Vikram

Singh (PW-12) deposed that when he reached at the spot in the night, wife of

Gangaram told him that Dhan Singh assaulted Gangaram with an axe and that

she asked him to bring a tractor. He then brought a tractor from his Khalihan
6

and took Gangaram and his wife to police station and the hospital. Since this

witness did not name the other accused person, he was declared hostile.

Learned counsel for the appellant argued that in his police statement (Ex.P/17)

Vikram Singh did not say that he asked Imrat Bai as to who assaulted

Gangaram and she disclosed that Dhan Singh assaulted Gangaram and that he

should bring a tractor. However, on perusal of Ex.P/17, it is found mentioned

that Imrat Bai told to Vikram Singh that Dhan Singh had inflicted axe blow to

Gangaram. Thus, the contradiction, as pointed out by the learned counsel for

the appellant, does not appear to be material.

15. Learned counsel for the appellant strenuously urged that it was not

possible for the deceased to have shouted after receiving the injury on his

head and that it was also not possible for the witnesses to have got up

immediately at the time when the assault was made. It is true that the injury

found on the head of Gangaram was serious in nature as it had injured the

brain also, but in view of the categoric evidence of eyewitnesses, it cannot be

held that deceased could not have cried even once. Since the wife, the brother

and the sons of deceased were sleeping very close to the cot of deceased in a

courtyard, it was also possible that the witnesses might have woke up by the

sound of impact of the axe on the head of Gangaram.

16. We have carefully scrutinized the evidence of eyewitnesses viz. Imrat

Bai (PW-2), Tej Singh (PW-3), Surendra (PW-4) and Ram Singh (PW-5). Their

evidence stands corroborated by the evidence of Dr. K.K. Chaturvedi (PW-9),

who found one incised injury on the head of deceased. On going through the

same, we find no intrinsic inconsistency and contradiction between them so far

as the basic prosecution case is concerned. It is apparent that all the aforesaid

witnesses were sleeping in the courtyard in the night. So called minor

inconsistencies in the evidence of the said eyewitnesses, pointed out by the
7

learned counsel for the appellant, in our view, do not detract the intrinsic

worth of the evidence of witnesses so as to dub them as unreliable. We do not

find anything in their evidence as to discard them from consideration. In our

considered opinion, trial Court rightly relied upon the evidence of eyewitnesses

in holding the appellant guilty of causing death of the deceased.

17. The next submission of the learned counsel for the appellant had been

that since only single blow of axe was inflicted by the appellant, his conviction

under Section 302 of the Indian Penal Code was not justified. At the most, it

could be a case under Section 304-I of the Indian Penal Code. He placed

reliance on Shivappa Buddappa Kolkar v. State of Karnataka & Ors-(2004)

13 SCC 168 .

18. In above cited case, a sudden quarrel had erupted when accused tried

to take his bullock cart through the field of the deceased. In the course of

quarrel, accused suddenly took the axe kept in the cart and hit the deceased

on his occipital region, which resulted in depressed fracture of the skull bone

and ultimate death of the deceased. In these circumstances, the Apex Court

held that by inflicting a single blow on the head with the axe on the spur of the

moment causing depressed fracture on the skull bone of the deceased it could

not be gathered that the accused had intention to cause death of the deceased

particularly when injury inflicted was not shown to be sufficient in ordinary

course of nature to cause death and the accused was liable to be convicted

under Section 304-II of the Indian Penal Code. The above proposition is not

attracted in the present case because the appellant had inflicted a blow with an

axe on the head of deceased while he was lying asleep and the injury was

sufficient in ordinary course of nature to cause death. In State of Rajasthan

v. Dhool Singh-AIR 2004 SC 1264 the Apex Court held that the number of

injuries is not always determining factor in ascertaining the intention. It is the
8

nature of injury, the part of body where it is caused, the weapon used in

causing such injury, which are the indicators of the fact whether the accused

caused the death of the deceased with an intention of causing death or not.

19. After bestowing our anxious consideration to the submissions made by

the learned counsel for the appellant and having gone through the record, we

find that the trial Court rightly found the appellant guilty of an offence

punishable under Section 302 of the Indian Penal Code. Accordingly, the

impugned judgment of conviction and sentence passed by the trial Court is

affirmed.

20. Appeal stands dismissed.

          (RAKESH SAKSENA)                                          (S.C. SINHO)
               JUDGE                                                    JUDGE




shukla
                                     9

                 HIGH COURT OF MADHYA PRADESH
                   PRINCIPAL SEAT AT JABALPUR

                  Criminal Appeal No. 910/2002

                              Dhan Singh

                                  Versus

                       The State of Madhya Pradesh



                           JUDGMENT


                                           For consideration



                                           (Rakesh Saksena)
                                                  JUDGE
                                                __/04/2010




Hon'ble Shri Justice S.C. Sinho



          JUDGE
        __/04/2010



                                           POST FOR    /04/2010




                                              (Rakesh Saksena)
                                                   Judge
                                                ___/04/2010