Bombay High Court High Court

All vs The State Of Maharashtra on 1 October, 2010

Bombay High Court
All vs The State Of Maharashtra on 1 October, 2010
Bench: P. B. Majmudar, Anoop V.Mohta
                                                      1                    apeal.659.90.sxw
    ssm




                                                                                     
                IN THE  HIGH COURT OF JUDICATURE AT BOMBAY

                        CRIMINAL APPELLATE JURISDICTION




                                                             
                         CRIMINAL APPEAL NO. 659 OF 1990




                                                            
    1     Kashinath Punjaji Shardol, 40 yrs.
    2     Shivaji Yashwant Shardol, 25 yrs.,
    3     Yamaji Punjaji Shardol, 38 yrs.,
    4     Vijay Kashinath Shardol, 20 yrs.




                                               
          All R/o. Umrale Khoord, Taluka:Dindori,
          District-Nashik      ig                                       ....   Appellants
                                                                            (Orig. Accused)

                        Vs.
                             
    The State of Maharashtra                                          ....    Respondent


    Mr. B. G. Vaidya for the Appellants/Accused.
          


    Mrs. A. A. Mane, APP for the Respondent/State. 
       



                                CORAM:     P. B. MAJMUDAR  & 
                                            ANOOP V. MOHTA, JJ.
                  JUDGMENT RESERVED ON :            02/09/2010

                  JUDGMENT PRONOUNCED ON  :     01/10/ 2010

    ORAL JUDGMENT (Per Anoop V. Mohta, J.):-





This is an Appeal filed by all four Appellants/ Accused against

Conviction Order dated 28.09.1990 passed by the learned Additional

Sessions Judge, Nashik, in Sessions Case No. 71 of 1990, for the offences

punishable under Sections 302/324 read with 34 of Indian Penal Code

::: Downloaded on – 09/06/2013 16:30:02 :::
2 apeal.659.90.sxw
ssm

(IPC), by holding that the prosecution has proved that all the accused in

furtherance of their common intention committed the murder of

“Kacharu” (the deceased) and accused No.4, under Section 324, voluntarily

caused grievous hurt to Ashok-Complainant.

2 The prosecution case as recorded in the impugned judgment is as

under:

“Complainant Ashok lives with his brothers Kacharu, Jaywant,

Ramchandra, mother Sonubai and father Dhulaji. His wife is Kalpana and

sister-in-law is Shantabai wife of Kacharu. Both of them live with them.

Complainant and his family owns some cattle heads. On the day of the

incident, Santosh son of Kacharu had taken the cattle for grazing. While

Santosh was grazing cattle, accused No.4 Vijay abused him. Santosh

narrated this fact to his uncle Ashok, the complainant. The complainant

therefore, went to question Vijay as to why he had abused Santosh. When

he questioned Vijay about it, Vijay again started abusing Ashok and Ashok

asked Vijay’s father to chastise Vijay. At that time, Vijay aimed a stone at

Ashok which hit him on the head. Kacharu Dhulaji, the brother of Ashok

also came there and tried to pacify them but accused No.2 Shivaji caught

hold of complainant Ashok. Then accused No.1 Kashinath, accused No.3

Yamaji and accused No.4 Vijay started assaulting Kacharu with the sticks in

their hands. In order to save himself, Kacharu started running away.

::: Downloaded on – 09/06/2013 16:30:02 :::

                                                          3                    apeal.659.90.sxw
    ssm


Accused Nos.1, 3 and 4 therefore pelted stones at Kacharu. The stones hit

him on the head, hand and at different places. As a result of this, Kacharu

fell down on a way which leads to the well. The incident was seen by Rupa

Gangaram, Suka Pandu, Dagu Gangaram and others. Since Kacharu had

sustained serious injiries, complainant brought him in a Tempo to the

hospital. A report of the incident was lodged the policy. Since the medical

officer at Dindori found that the injuries sustained by Kacharu were of

serious nature, he directed Kacharu to be removed at Civil Hospital, Nashik.

Kacharu later died in the Civil hospital at Nashik. A post-mortem was

carried on the dead body. In the meanwhile, the police went to the spot of

the incident and had drawn the panchanama of the spot. They also seized

the clothes of Ashok and the deceased. After the accused were arrested,

accused No.4 Vijay made a statement that he would discover the sticks

which he had kept on the loft of his uncle’s Yamaji’s house. He actually

discovered those sticks and they were seized by the police. The clothes

seized by the police, the sticks and earth from the spot of incident were sent

to the Chemical Analyser for analysis. A charge-sheet thereafter, came to be

filed against the accused.”

3 The prosecution has examined in all 7 witnesses. The witnesses

include; PW 1 Ashok, the Complainant and one of the injured; PW 2 Dr.

Jadhav, who gave first aid to the deceased and also noted the injuries on his

::: Downloaded on – 09/06/2013 16:30:02 :::
4 apeal.659.90.sxw
ssm

person; PW 3 Rupa and PW 4 Santosh, who is son of the deceased, are eye

witnesses. PW 5 Rambhau is the panch of the discovery panchanama, PW 6

is the PSI Gajbhiv, the Investigating Officer, PW 7 is Dr. Nehete who carried

out the postmortem. The spot panchanama is at Exh. 27. The inquest

panchanama is at Exh. 28 and the seizure panchanamas are at Exh. 29 and

30. No witness was examined in defence.

4 The death of Kacharu was homicidal, PW 2 Dr. Jadhav and PW 7 Dr.

Nehete, who carried out the postmortem on 04/02/1990 between 8.00 to

9.00 a.m. confirmed the same, based upon the following injuries:-

“1) Sutured wound over fronto-temporal region extending
upto parietal region left side. 3” in length. Swelling was
positive. The would was obliquely placed.

2) Sutured wound over left face near lateral canthus. It was

1″ length. Red in colour and there was swelling.

3) Abrasion on left side forehead. 2″ x ½” Red in colour and

it was irregular.

4) Sutured wound on posterior side of left forearm. It was
2″ in length. It was obliquely placed and swelling was
positive. There was a simple fracture of left ulna bone.

5) Abrasion over anterior side of upper arm (left) ½” x ½”.

He further deposed that all these injuries were ante-mortem and
might have been caused by hard and blunt object such as stick
and stone. He further has stated that on internal examination,
he found following injuries:

1) Echymosis on left fronto-temporal & parietal region.

::: Downloaded on – 09/06/2013 16:30:02 :::

                                                        5                     apeal.659.90.sxw
    ssm


                   Blackish in colour.




                                                                                       
          2)     Dipressed  fracture of skull of left frontal temporal and  
           parietal bone."




                                                               

He further stated and given opinion that cause of death was shock

due to intra-cranial haemorrhage with a fracture of skull bone of left side

with injury to brain matter and fracture of left ulna. All these injuries were

collectively and singularly enough to cause death in ordinary course of

nature. P.W. 7 stated that injury No.1 itself was sufficient in the ordinary

course of nature to cause death. In the cross-examination he agreed that

injury nos. 2 to 5 collectively will not in the ordinary course of nature cause

death.

5 As alleged, A-4 Vijay stated to PW 4 Santosh that his uncle’s wife

Kalpana was his wife. The prosecution case was of abuse. PW 4 Santosh

narrated the same to PW-1, Ashok-the Complainant. PW 4 went to A-4

Vijay and A-1 Kashinath’s place and objected to the said statement made by

Vijay. The quarrel started suddenly. PW 1 Ashok, (husband of Kalpana)

who was also injured, stated that A-4 Vijay pelted stone which hit on his

head. Kacharu (the deceased) came there. A-1 Kashinath and A-3 Yamaji

went inside and brought sticks and assaulted Kacharu also. A-2 Shivaji

caught hold PW 1 Ashok at that time. A-4 Vijay pelted stone on the head of

Kacharu and ran away towards the eastern side towards the well. A-1

Kashinath and A-3 Yamaji followed Kacharu. It is stated that A-4 Vijay

::: Downloaded on – 09/06/2013 16:30:02 :::
6 apeal.659.90.sxw
ssm

while running towards the well turned back and seen Kacharu following

him, again pelted stone which hit Kacharu on head. Kachru fell down.

Ashok, after releasing himself from the clutches of A-2 Shivaji went to save

Kacharu. As per PW 1 Ashok, all the accused again started assaulting to

Kacharu while he fell down. When PW 1 Ashok reached to Kacharu, all the

accused ran away. Kacharu died when undergoing treatment at hospital.

PW 1 Ashok in cross-examination stated that he was at the distance

of 50 to 60 fts. from the other accused when A-2 Shivaji caught hold to

him. The incident over within five minutes. People had gathered when the

incident was going on. Police Patil was present at the time of incident. No

person from the gathered people was examined including the police Patil.

6 PW 3, Rupa saw A-4 Vijay pelted stone at different time at Ashok and

at the deceased. She could not notice that Vijay was running ahead of

Kacharu. The deceased fell down after sustaining injury on the head. She

stated that when she went to the spot more than 50 people had gathered.

She stated that A-1 Kashinath and A-3 Yamaji assaulted Kacharu with sticks.

She stated that A-2 Shivaji caught hold Ashok initially but later on went

near to Kacharu to assault. She stated that A-1 Kashinath, A-2 Shivaji and

A-3 Yamaji assaulted Kacharu with sticks and even after he fell down, A-1

Kashinath and A-3 Yamaji pelted stones also. As per this witness, A-4 Vijay

pelted stones by which the deceased had sustained head injury and fell

::: Downloaded on – 09/06/2013 16:30:02 :::
7 apeal.659.90.sxw
ssm

down. PW 3 Rupa further stated that Kachru stood up and ran towards the

well and A-1 Kashinath and A-3 Yamaji followed him. As these A-1, A-2

and A-3 assaulted with sticks, thereafter Kacharu fell unconscious.

7 PW 3 Rupa had stated in her cross-examination that 50 people were

gathered in between the way of the house. She had to go through the

crowd of the people who were standing there. When she went to the spot,

she saw Kacharu was being assaulted by sticks. From the above, it is

difficult to accept the evidence of Rupa to the extent that she saw the

incident in full. The fact that she need to go through the people near the

spot itself means she was not in position to see the incident or condition of

“Kacharu” clearly and the individual roles of these accused.

8 PW 4 Santosh, a minor son of the deceased at the time, stated that

A-4 Vijay started abusing Ashok-Complainant and then pelted stones at

Ashok. He also stated that Kacharu came there and intervened. A-2 Shivaji

caught hold of Ashok and then A-1 Kashinath and A-3 Yamaji started

assaulting Kacharu with sticks. The deceased (his father) started running

from the spot behind A-4 Vijay. He also stated that A-4 Vijay turned back

and pelted stones at Kacharu who after sustaining injury on head fell down.

He unable to explain why A-4 Vijay started running towards the well. He

stated that his father was assaulted by stick by A-1 Kashinath and A-3

::: Downloaded on – 09/06/2013 16:30:02 :::
8 apeal.659.90.sxw
ssm

Yamaji. A-2 Shivaji left Ashok and also assaulted Kacharu with sticks, at

that time Kacharu was not unconscious though injured. He also stated that

the deceased and A-4 Vijay both running away towards the well which was

about 40 fts. from the spot.

In the cross-examination he stated that he did not tell his father that

A-4 Vijay had said about the Kalpana being his wife. He narrated the same

to Ashok, who was shouting and therefore, Kacharu and he came out of the

house. He saw Kacharu (the deceased) following A-4 Vijay. It means, it is

doubtful whether he had seen assaults by A-1 and A-3 by sticks on Kacharu

at first instance. Nobody intervened. He saw the crowd of people when he

came out of the house. The deceased and A-4 Vijay were at the distance of

200 to 250 fts from the house when he saw them running. He also

admitted that his view was obstructed on account of people who were

standing there. The presence of Santosh was not noticed by the Rupa or

vice versa. This witness also cannot be relied upon to convict all the

accused under Section 302 read with Section 34 of IPC. The statement of

this witness cannot be accepted and relied upon with regard to the

individual roles played by all these accused; except he saw his father fell

down after sustaining injury as A-4 Vijay turned back and pelted stone. The

injuries, even if any, on the body of the deceased as recorded in the

evidence of the Doctor, except injury No.1 were not sufficient to cause

death. Therefore, even if there are subsequent assaults by A-1 Kashinath

::: Downloaded on – 09/06/2013 16:30:02 :::
9 apeal.659.90.sxw
ssm

and A-3 Yamaji and later on A-2 Shivaji, in the present facts and

circumstances, it cannot be stated to be vital to cause death. PW 4 Santosh

also admitted that his view was obstructed by the people who were

standing there. There is no justification whatsoever given on record why

the witnesses from the crowd were not examined by the prosecution though

they were witnessing the incident throughout which went on for about 4 to

5 minutes. Therefore, nothing is clear from the evidence of these two

witnesses PW 1 Ashok and PW 3 Rupa, when Kacharu fell unconscious, the

vital head injury was caused because of stone pelted by A-4 Vijay or

because of lathi assault by A-1, A-2 and A-3.

9 There was no reason for A-4 Vijay to run away from the spot if all

had intention or planned to kill “Kacharu”. It appears that A-4 Vijay was

running ahead to save himself from the assault of Kacharu or Ashok. The

deceased was following A-4 Vijay towards the same directions as he was

also running to save himself from Ashok and/or Kacharu. There is a

possibility that A-4 Vijay might be apprehending that Kacharu following

him to assault and therefore, to save himself, he turned around and pelted

stone which hit at Kacharu’s head and he fell down and became

unconscious. Therefore, but for sudden provocation, it was never intended

even by A-4 Vijay to kill the deceased. A-1 Kashinath, A-2 Shivaji and A-3

Yamaji also followed Kacharu as he was running after A-4 Vijay, after

::: Downloaded on – 09/06/2013 16:30:02 :::
10 apeal.659.90.sxw
ssm

sudden incident/provocation as they might have thought Kacharu was

running after A-4 Vijay to assault him. It appears that, they also ran after

Kacharu to save A-4 Vijay from the apprehended attack of Kacharu. It is,

therefore, clear that Ashok went to inquire about the Vijay’s statement and

because of provocation, the incident happened. Accused never planned to

kill Kacharu with a common intention. There is no explanation on record

about the injury on person of A-1 Kashinath and A-2 Shivaji.

10

From the evidence of PW 1, 3 and 4, it is clear that about more than

50 people gathered when the incident was going on, including beating as

well as pelting stones at Kacharu. No other, except related/ interested

witnesses have been examined by the prosecution. PW 4 Santosh stated in

the cross-examination that his father Kacharu and Vijay ran distance of

about 200 to 250 fts. He also stated that his view was obstructed on

account of people who were standing there. Therefore, his evidence cannot

be relied. There is no evidence on record to show that at what stage

Kacharu died, whether immediately after the stone hit on his head thrown

by A-4 Vijay and/or after the alleged assault by A-1,A-2 and A-3, as the

incident was over within 5 minutes, in front of a number of people. Even as

per PW 1 Ashok, A-1 and A-3 assaulted Kacharu with sticks. At that time he

was alive and ran towards the well. In view of this, we are of the view that

it is difficult to accept the reasoning given by the learned Sessions Judge

::: Downloaded on – 09/06/2013 16:30:02 :::
11 apeal.659.90.sxw
ssm

that all the accused have committed murder with common intention or it is

a pre-planned murder. Looking into the injury report on record, it appears

that the deceased sustained fatal injury on head when A-4 Vijay turned back

and pelted stones and the deceased Kacharu fell down on the spot, beating

even if any, considering injury No.1 on his head, were not fatal. In the

present facts and circumstances of the case, we are of the view that

deceased died because of injury No.1 on the head of Kacharu which was

resulted as A-4 Vijay pelted stone and the deceased had sustained injury on

head.

11 The Apex Court in Gurmukh Singh Vs. State of Haryana 2009 AIR

SCW 6710, has reiterated and considered to invoke the doctrine of

provocation and self defence. If an incident took place at the spur of

moment, and there is no intention or pre-meditation in the mind of the

accused to inflict such injuries to the deceased which is likely to cause death

in ordinary course of nature. The incident happened because of the

provocation so recorded above and as in defence and under apprehension

A-4 Vijay pelted stone which hit on the head of the deceased, and as other

accused ran after Kacharu to save Vijay and even if assaulted and by that

time the deceased was already fell down and became unconscious as hit by

the stone on the head. Merely because the accused were there together but

there is no sufficient material to connect which injury specifically caused by

::: Downloaded on – 09/06/2013 16:30:02 :::
12 apeal.659.90.sxw
ssm

which accused, by which weapon and at what time. There is no connecting

material to show that injury No.1 caused by other accused, by lathi, except

A-4 Vijay by stone. Therefore, we are of the view that the conviction so

ordered under Section 302 read with Section 34 of IPC to all the accused is

unsustainable. Section 304, Part-II of IPC in the present case applies as A-4

Vijay had inflicted though in the hit of moment to save himself and inflicted

blow on the head of Kacharu because of which he fell down immediately

and became unconscious on the spot. Even as per the doctor, this injury No.

1 is sufficient to ordinary course of nature to cause death. There is no

material to show that it was pre-meditated or planned to attack or assault.

In Jagrup Singh Vs. State of Haryana (1981) SCC 616 the Court has

altered the conviction of the accused from Section 302 IPC to Section 304

Part II of IPC and the same was done in Gurmail Singh and Ors. Vs. State

of Punjab (1982) 3 SCC, 185 and Gurmukh Singh (Supra).

12 It is necessary to consider the basic and original reason of the

occurrence in such cases. The learned Judge has not considered the same.

The first and second assault cannot be read in isolation by overlooking the

background and the genesis of the events. Though referred but without

dealing in detail, the learned Judge has rejected the pleas of self defence

and of sudden provocation, which are relevant to decide the murder case

based upon the material and evidence on record. Even as per the

::: Downloaded on – 09/06/2013 16:30:02 :::
13 apeal.659.90.sxw
ssm

prosecution, Ashok went to the place of accused first, where Kacharu also

came, the accused never went to their place to attack them. The

background and the sudden events resulted into the death of Kacharu.

13 It is settled that though accused does not plead self-defence and or a

case of sudden provocation, the Court can consider such facts and pleas

based upon the material on record even in Appeal against the order of

conviction before passing the final judgment. The supreme Court has

maintained the order of acquittal, on the following principles, in [(2010) 2

SCC 333, Darshan Singh Vs. State of Punjab and Anr.]

i) ….

           ii)     ....
     



           iii)    A mere reasonable apprehension is enough to put the 

right of self-defence into operation. In other words, it
is not necessary that there should be an actual

commission of the offence in order to give rise to the
right of private defence. It is enough if the accused
apprehended that such an offence is contemplated and
it is likely to be committed if the right of private
defence is not exercised.

iv) The right of private defence commences as soon as a
reasonable apprehension arises and it is coterminous
with the duration of such apprehension.

v) It is unrealistic to expect a person under assault to
modulate his defence step by step with any arithmetical
exactitude.

           vi)     .....




                                                                  ::: Downloaded on - 09/06/2013 16:30:02 :::
                                                          14                     apeal.659.90.sxw
    ssm


           vii)    It is well settled that even if the accused does not plead 

self-defence, it is open to consider such a plea if the

same arises from the material on record.

viii) The accused need not prove the existence of the right

of private defence beyond reasonable doubt.

           ix)     ...... 




                                                                
           x)      A person who is in imminent and reasonable danger of 

losing his life or limb may in exercise of self-defence
inflict any harm even extending to death on his
assailant either when the assault is attempted or

directly threatened.”

14

There is nothing to show that there was any previous enmity between

the parties. The incident took place suddenly and there was no common

intention of the accused persons and there was no conspiracy to kill the

Kachru. There is a material to show that even the accused were injured.

The death as recorded above, was caused because of injury No.1 only.

There is nothing to point out who had caused injury No.1 out of these 4

accused. The trial court has convicted all the accused under Section 302

read with Section 34 of IPC. There is no clear recording of the reasons with

regard to the individual role played by these 4 accused. In above

background and in the peculiar facts and circumstances of the case, we

have to consider Section 304, Part II of IPC.

15 In view of above, therefore, so far as A-4 Vijay is concerned, we

convert the sentence from 302 of IPC to 304 Part II of IPC and sentence him

::: Downloaded on – 09/06/2013 16:30:02 :::
15 apeal.659.90.sxw
ssm

to suffer rigorous imprisonment for four years and impose fine of

Rs.1,000/- (Rupees one thousand only) instead of Rs.100/- in default to

suffer rigorous imprisonment of 3 months, more. A-4 is also convicted of

the offence punishable under Section 324 of the IPC. However, no separate

sentence is imposed since he is convicted and sentenced of the offence

punishable under Section 304 Part II of IPC instead of Section 302 of IPC.

16 So far as A-2 Shivaji is concerned, in view of above reasoning itself,

as we found that there is no direct evidence to connect that the alleged

subsequent assault by Lathi caused the death of Kacharu as he fell down

immediately because of stone pelted by A-4 Vijay. As recorded, he caught

hold Ashok and he was standing quite away when A-4 Vijay pelted stone at

Kacharu at second time.

17 So far as A-1 Kashinath and A-3 Yamaji are concerned, it is clear from

the evidence that after fatal injury on the head of the deceased and after he

fell down, A-2 Shivaji and A-3 Yamaji ran and assaulted the deceased with

sticks but by that time the deceased was already fell down and unconscious.

In spite of earlier attack of Lathi or stone, Kacharu was alive and running

after A-4 Vijay and/or towards the well. A-1, A-2 and A-3 therefore, ran

after the Kacharu as he was running after A-4 Vijay probably with

apprehension that Kacharu might to assault A-4 Vijay. A-4 Vijay also turned

::: Downloaded on – 09/06/2013 16:30:02 :::
16 apeal.659.90.sxw
ssm

around and pelted stone on that apprehension and therefore, this

provocation and self defence / attack in our view, cannot be stated to be

planned or intentional attack to kill the deceased. However, considering

the above facts and circumstances itself, we set aside the order of conviction

under Section 302 of the IPC and convict them under Section 322, 325 of

IPC and direct them to suffer rigorous imprisonment of one year and a fine

of Rs.500/- to each of them (A-1, A-2 and A-3) and in default to suffer 3

months rigorous imprisonment, subject to set off, if any.

18 As all the accused are on bail, in view of above conviction, the bail

bonds are cancelled. They should surrender to the bail to complete the

sentence.

    19    The Appeal is accordingly partly allowed. 





          (ANOOP V. MOHTA, J.)                           (P.B. MAJMUDAR, J.)





                                                         ::: Downloaded on - 09/06/2013 16:30:02 :::