High Court Orissa High Court

Akhila Parida vs State Of Orissa on 22 April, 1986

Orissa High Court
Akhila Parida vs State Of Orissa on 22 April, 1986
Equivalent citations: 1987 CriLJ 609
Author: B Behera
Bench: B Behera, G Patnaik


JUDGMENT

B.K. Behera, J.

1. These two appeals arising out of the same judgment and order have been heard together and will be governed by this common judgment. The three accused persons who figure as the respondents in the Govt. Appeal stood charged Under Section 302 read with Section 34 of the IPC (for short, the ‘Code’) with having committed the murder of Jaya Parida (to be referred to hereinafter as the ‘deceased’) by intentionally assaulting him to death by means of Tangia and lathi in furtherance of their common intention on Nov. 11, 1979 when he had come to the land for harvesting crops. While according to the case of the prosecution, the deceased had raised the crops, the case of the accused persons was that they had raised the crops in question which were being harvested by the deceased for which protest had been raised by the accused persons.

2. The prosecution case, the plea of the defence and the evidence on which the prosecution sought reliance have been set out in details in the impugned judgment and order and need not be re-stated. The finding of the trial court is that the accused persons were in cultivating possession of the land in question and had raised crops thereon which the deceased was removing on the day of occurrence. As would appear from the impugned judgment, the deceased was the aggressor in that when the accused Akhila raised protest, the deceased was the first to deal a blow by means of a lathi on this accused. The trial court has held that the evidence did not warrant a conclusion that the accused Raja and Alii had taken part in the assault or that they had otherwise shared the common intention with the accused Akhila. These two accused persons have accordingly been acquitted. The trial court has accepted the case of the prosecution and in our view, justifiably so, that the accused Akhila had assaulted the deceased to death and had chopped off the head of the deceased and had carried it with him. The finding recorded by the trial court that the accused Akhila had killed the deceased has not been assailed before us by Mr. Patnaik appearing for the accused Akhila in view of the clear and acceptable evidence pointing to this fact.

3. Mr. Patnaik has urged that on the facts and in the circumstances, of the case. Exception 1 to Section 300 of the Code had correctly been applied and as the offence had been committed under tragic circumstances when the deceased was himself the aggressor and was the first to start the assault, the sentence passed against the convict Akhila to undergo rigorous imprisonment for a period of eight years has been excessive and the period of imprisonment already undergone by him would meet the ends of justice and the sentence of fine should be set aside.

4. The learned Standing Counsel has not pressed the Government Appeal in so far as the respondents Raja and Alii Dei are concerned owing to paucity of evidence regarding their complicity. He has submitted that the accused Akhila had no right of private defence of his person as he had killed the deceased and chopped off his head when the deceased was lying on the ground’ and that Exception 1 to Section 300 of the Code had wrongly been applied.

5. As indicated earlier, the deceased had, in the company of others, come to the land on which crops had been raised by the accused persons and had been harvesting the crops. On their protest, the deceased assaulted the accused Akhila by means of a lathi. In the circumstances in which this accused had been placed and for the reasons recorded in the impugned judgment, we are at one with the trial court that at the time of killing the deceased, the accused Akhila had been deprived of his power of self-control by the grave and sudden provocation offered by the deceased on the spot. Whether in the circumstances of a case, there had been grave and sudden provocation is a question of fact. The circumstances established in the instant case would support the conclusion reached by the trial court in this regard and in our view, Exception 1 to Section 300 of the Code has legally and correctly been applied and the accused Akhila has rightly been convicted Under Section 304 part-I of the Code.

6. The accused Akhila, who is the appellant in the Criminal Appeal, has been sentenced to undergo rigorous imprisonment for a period of eight years and to pay a fine of Rs. 1,000/- and in default of payment thereof, to undergo rigorous imprisonment for a further period of four months. Regard being had to the circumstances of the case, it would be just and reasonable to reduce the period of imprisonment passed against him to the period already undergone and to set aside the sentence of fine.

7. In the result, the order of conviction passed against the accused Akhila Parida who is the appellant in Criminal Appeal No. 134 of 1981 is maintained, but the substantive term of imprisonment passed against him is reduced to the period already undergone. The sentence of fine imposed against him is set aside. The appellant Akhila Parida be set at liberty forthwith. Criminal Appeal No. 134 of 1981 preferred by the appellant Akhila Parida is dismissed subject to the reduction and modification in the sentences passed against him. Government Appeal No. 84 of 1981 fails and is dismissed.

G.B. Patnaik, J.

8. I agree.