Supreme Court of India

Arun Raj vs Union Of India & Ors on 13 May, 2010

Supreme Court of India
Arun Raj vs Union Of India & Ors on 13 May, 2010
Author: H Dattu
Bench: Mukundakam Sharma, H.L. Dattu
                                                               REPORTABLE


                  IN THE SUPREME COURT OF INDIA

                 CRIMINAL APPELLATE JURISDICTION

                  CRIMINAL APPEAL NO.1123 OF 2008



Arun Raj                                             ..........Appellant


                                  Versus


Union of India & Ors.                                ........Respondents




                              JUDGMENT

H.L. Dattu, J.

1) This appeal by special leave is limited to a particular question

only, namely, correctness of the conviction of the appellant Arun Raj

for an offence under Section 302 of Indian Penal Code and the

propriety of the sentence passed thereunder by the Presiding Officer

of General Court Martial under the Indian Army Act. The short facts

are these – The appellant joined the Indian Army in the year 1983 and

1
in the year 1998 he was working as Ex-Signalman (Lance Nayak) of

787 (Independent) Air Defence Brigade Signal Company. On

22.3.1998, one Mr. S.S.B Rao (PW-4) was the Section In-Charge of

Operator Section. At about 1 PM, Mr. Rao returned from lunch and

the appellant reported to him that Havildar R.C Tiwari (deceased) and

Havildar Inderpal (PW-3) abused him by using the word “Gandu”. On

Mr. Rao making an inquiry into the same, they replied in the negative,

despite the appellant making repeated assertion that they insulted him

using the said word. The appellant also brought to the information of

Mr. Rao that in the previous night there was a heated discussion

between the appellant and the deceased and Inderpal, and the matter

was reported to the superior officer. Paulose (PW-1), after having his

lunch, returned to the barrack from the rank mess and he was relaxing

in the cot. At this point of time, he saw the appellant coming towards

the door. He was wearing a half T-shirt and lungi. The cot of the

deceased was near the door and he was sleeping on it. The appellant

took out a knife which was hidden in the lungi and stabbed the

deceased on the right side of the chest. On witnessing the incident,

PW-1 was shocked and shouted to the appellant as to why he did it.

On hearing the shout of PW-1, people came in and gathered

2
immediately. The appellant was separated by the crowd and the

deceased was sent to the hospital where he finally succumbed to the

injury. Major Prabal Datta (PW-9) testified that there was no external

injury on the body of the deceased except the stab injury caused by a

knife.

2) An FIR was lodged at the Dehu Road Police Station vide CR-

26 of 1998 under Section 302 of Indian Penal Code. Thereafter,

investigation commenced, during the course of which the body of

the deceased was sent for post mortem and an inquest Panchnama

was also prepared. On completion of the investigation, the charge-

sheet was prepared against the appellant/accused and forwarded to

the Judicial Magistrate 1st Class, Vadgaon Maval. In the meantime,

since the appellant belonged to the armed forces, court martial

proceedings were initiated under the provisions of the Army Act.

Charges were framed against the appellant under Section 302 read

with Section 69 of the Army Act for committing civil offence, i.e.,

knowingly causing the death of the deceased on 22.3.1998. On the

appellant pleading not guilty, the General Court Martial proceeded

to record the evidence of witnesses. The prosecution examined 18

3
witnesses. The General Court Martial after appreciating the facts

and the evidence on record, found the appellant guilty of the

offence for which he was charged and after hearing his submission

with regard to the quantum of sentence, sentenced the appellant to

undergo 7 years of rigorous imprisonment and he was also

dismissed from service for committing the offence of murder

punishable under Section 69 of the Army Act read with Section

302 of IPC. However upon revision, the Confirming Authority by

an order dated 15.12.1998 held that the sentence awarded by the

General Court Martial after finding the appellant guilty of murder

under Section 69 of the Army Act read with Section 302 of IPC,

was not justiciable and further observed that once the appellant

was held guilty under the abovementioned Sections, he could be

either sentenced to life imprisonment and fine or sentenced to

death. Accordingly, the General Court Martial by an order dated

15.1.1999, revised the sentence and sentenced the appellant to

imprisonment for life and dismissal from service, which was

subsequently confirmed by the Confirming Authority. Being

aggrieved by this order, the appellant filed a petition before the

Chief of Army Staff under Section 164 of the Army Act, which

4
was rejected. The appellant being aggrieved by the same filed a

writ petition before the Bombay High Court.

3) The learned Counsel for the appellant raised two contentions

before the High Court of Judicature at Bombay in the Writ

proceedings. Firstly, it was submitted that the charge framed

against the appellant was vague, as a result of which, entire Court

Martial proceedings was vitiated. The second submission was that

the intervention of High Court was required as the facts and

circumstances of the case does not justify the punishment of life

imprisonment as the offence revealed from the material evidence is

only punishable under Section 304 Part II and not under Section

302 of Indian Penal Code. As regards the first contention, the High

Court has observed that as the appellant was informed of all the

allegations put forth against him at the time of Court Martial

proceedings, the charge framed against the appellant cannot be said

to be vague. Considering the second contention, the High Court

found the testimony of PW-1 Paulose who is the eyewitness and

PW-3 Haveldar Indrpal to whom the dying declaration was given

by the deceased, is reliable and, hence, observed that there is no

5
doubt about the fact that appellant caused the death of the deceased

by stabbing him with a knife. Therefore, the submission that there

was no intention on the part of the appellant to kill the deceased as

only one stab injury was found on deceased, was rejected by the

Court. The High Court while considering the decision on which

reliance was placed by learned counsel for the accused observed,

that there was no sudden quarrel and the murder was not caused on

spur of moment and no sufficient provocation is found for the

offence committed by appellant to fall under section 304 Part II of

Indian Penal Code. As the offence was found to be committed with

enough time to mediate on the action to commit the murder of

deceased, appellant was said to have intention to cause the death of

the deceased. Thus, the High Court found the charge under Section

302 of Indian Penal Code proved and the procedure under Army

Act followed without any infringement of principles of natural

justice and, accordingly, the Writ Petition was dismissed vide

judgment dated 25.8.2005.

4) We now come to the particular question to which this appeal

is limited, namely, propriety of the conviction and sentence passed

6
on the appellant for the offence under Section 302 IPC read with

Section 69 of the Army Act, 1950. Mr.K.K.Mani, the learned

counsel for the appellant contends, that, the death of the deceased

was caused due to grave and sudden provocation and, therefore,

offence would fall under Exception I of Section 300 I.P.C. Further,

it is contended that the offence committed by the appellant is liable

for punishment under Section 304 Part II of the I.P.C., as there is

absence of any intention on part of the appellant to cause death.

Mr.Mani also cited few decisions of this Court to support his

submission that the single stab injury caused by the appellant to the

deceased only amounts to offence punishable under Section 304

Part II and not under Section 302 of I.P.C. Per contra, the learned

counsel for the Union of India submitted that, the findings of the

Court Martial and the punishment upheld by the High Court need

not be interfered by this Court as the facts and the evidence on

record are enough to prove that the offence committed by the

appellant falls under Section 302 of I.P.C. It is also contended that

the scope of judicial review is for limited purpose and that cannot

be used to re-appreciate the evidence recorded in Court Martial

proceedings to arrive at a different conclusion.

7

5) We now consider the first contention of the learned counsel

for the appellant. It is not in dispute that the cause of death of

deceased is due to the stabbing by a knife by appellant. However, it

is argued on behalf of the appellant that the appellant caused the

said injury because on 23.03.1998 deceased Havildar R.C.Tiwari

and Havildar Inderpal (PW-3) abused the appellant and he was

provoked to `punish’ the deceased. Thus, the stab injury caused to

the deceased was a result of such grave and sudden provocation

and thus the incident took place on spur of moment. Therefore, the

case of the appellant falls under Exception I of Section 300 of

I.P.C.

At this state itself, it is relevant to notice Section 300 of I.P.C.:

“Section 300. Murder
Except in the cases hereinafter excepted, culpable
homicide is murder, if the act by which the death is
caused is done with the intention of causing death, or-
2ndly
If it is done with the intention of causing such bodily
injury as the offender knows to be likely to cause the
death of the person to whom the harm is caused, or-
3rdly
If it is done with the intention of causing bodily injury
to any person and the bodily injury intended to be
inflicted is sufficient in the ordinary course of nature
to cause death, or-

4thly

8
If the person committing the act knows that it is so
imminently dangerous that it must, in all probability,
cause death or such bodily injury as is likely to cause
death, and commits such act without any excuse for
incurring the risk of causing death or such injury as
aforesaid.

Exception I-When culpable homicide is not murder-
Culpable homicide is not murder if the offender,
whilst deprived of the power of self-control by grave
and sudden provocation, causes the death of the
person who gave the provocation or causes the death
of any other person by mistake or accident.

The above exception is subject to the following
provisos:-

First-That the provocations not sought or voluntarily
provoked by the offender as an excuse for killing or
doing harm to any person.

Secondly-That the provocation is not given by
anything done in obedience to the law, or by a public
servant in the lawful exercise of the powers of such
public servant.

Thirdly-That the provocations not given by anything
done in the lawful exercise of the right of private
defence.

Explanation-Whether the provocation was grave
and sudden enough to prevent the offence from
amounting to murder is a question of fact.”

6) The aforesaid Section provides five exceptions wherein the

culpable homicide would not amount to murder. Under Exception

I, an injury resulting into death of the person would not be

considered as murder when the offender has lost his self-control

9
due to the grave and sudden provocation. It is also important to

mention at this stage that the provision itself makes it clear by the

Explanation provided, that what would constitute grave and

sudden provocation, which would be enough to prevent the offence

from amounting to murder, is a question of fact. Provocation is an

external stimulus which can result into to loss of self-control. Such

provocation and the resulting reaction need to be measured from

the surrounding circumstances. Here the provocation must be such

as will upset not merely a hasty, hot tempered and hypersensitive

person but also a person with clam nature and ordinary sense.

What is sought by the law by creating the exception is that to take

into consideration situations wherein a person with normal

behavior reacting to the given incidence of provocation. Thus, the

protection extended by the exception is to the normal person acting

normally in the given situation.

7) The scope of the “doctrine of provocation” was stated by

Viscount Simon in Mancini v. Director of Public Prosecution,

(1942) A.C. 200 at p.206: “it is not all provocation that will

reduce the crime of murder to manslaughter. Provocation to have

that result, must be such as temporarily deprive the person

10
provoked of the power of self-control as result of which he

commits the unlawful act which caused death. The test to be

applicable is that of the effect of the provocation on a reasonable

man, as was laid down by the Court of Criminal Appeal in Rex v.

Lesbini, (1914) 3 K.B.1116 so that an unusually excitable or

pugnacious individual is not entitled to rely on provocation which

would not have led ordinary person to act as he did. In applying

the test, it is of particular importance to (a) consider whether a

sufficient interval has elapsed since the provocation to allow a

reasonable man time to cool, and (b) to take into account the

instrument with which the homicide was effected, for to retort, in

the heat of passion induced by provocation, by a simple blow, is

very different thing from making use of a deadly instrument like a

concealed dagger. In short, the mode of resentment must bear a

reasonable relationship to the provocation if the offence is to be

reduced to manslaughter.”

8) It is, therefore, important in the case at hand to consider the

reasonable relationship of the action of appellant of stabbing the

deceased, to the provocation by the deceased in the form of

abusing the appellant. At this stage, it would be useful to recall the

11
relevant chain of events in brief to judge whether there was

sufficient provocation and the criterion under the provision are

satisfied to bring the offence under the Exception I. As is already

stated, on the previous night of the incidence, there was altercation

between the appellant and deceased, as the deceased had abused

the appellant. On 23.3.1998 at about 1.00 PM, the deceased

complained to the Higher Officer-Mr.S.S.B.Rao about the said

incident. Thereafter, he returned to his barrack and was present

there before the happening of the incident. In the testimony,

(PW-1) Paulose states that he was also present in the same barrack

after he came back from Other Rank Mess at 2.15 PM and was

relaxing on his cot which was in the corner of the same barrack. At

that time he saw the appellant coming towards the door on which

he thought that the appellant was coming for either urinal or to

collect his clothes spread out in sun. The appellant who was

wearing a half T-shirt and lungi came near the cot of the deceased

which was at the door and took out a knife from the lungi and

stabbed on the right side of chest of the deceased when he was

asleep. PW-1 agreed at the time of examination of witness, that he

was shocked to see the appellant stab the deceased and he also

12
shouted at the appellant asking him what was he doing. Thus, PW-

1 was unable to relate the actions of appellant to the abuses by

deceased or the altercation which happened the previous night.

Further, it is clear from the testimony of the PW-1 and the

evidence collected (ME-1), that the knife which was completely

made of iron and had a sharp edge was hidden at the waistline of

the lungi of the appellant. Major Prabal Datta, PW-9 was the

Regimental Medical Officer at 19 AD Regt. In his cross

examination, he has stated, that there was not much time lag

between the occurrence of the incident and the deceased being

rushed to the hospital. The facts like that there was time lag of 40-

45 minute after appellant had come from the office of Higher

Officer after complaining and was present with the appellant in the

same barrack without any conversation between them, that he had

got the knife which was sharp enough to have the knowledge that it

might cause death of a human being when stabbed, that the knife

was hidden and removed by appellant only when he was about to

stab the deceased, that the appellant stabbed the deceased on the

chest which is a fragile portion of the body and can cause death

when stabbed by sharp weapon and also that the eyewitness was

13
unable to link the abusing and the altercation of the deceased and

appellant to the action of stabbing, rules out the possibility of the

offence being committed due to `grave and sudden’ provocation.

The appellant clearly had time to deliberate and plan out the death

of Havildar R C Tiwari (the deceased). We, therefore, conclude

that the first contention of the learned counsel for the appellant has

no merit and the appellant cannot get benefit of the Exception I to

Section 300 of I.P.C.

9) We now turn to second point urged on behalf of the

appellant. It is contended by learned counsel that there was no

intention on the part of the appellant to cause the death of the

deceased and, hence, Section 304 Part II of the IPC which deals

with culpable homicide not amounting to murder, will be attracted.

Alternatively, it is contended that the appellant dealt one single

blow on the deceased, and hence, intention to cause death cannot

be attributed to the appellant and, hence, the act of the appellant

will not fall under Section 302 of IPC but under Section 304 Part

II. In light of these contentions, it is necessary to look into the

wordings of the relevant provision. Section 304 of IPC reads:-

14
“Section 304. Punishment for culpable homicide
not amounting to murder
Whoever commits culpable homicide not amounting
to murder shall be punished with imprisonment for
life ,or imprisonment of either description for a term
which may extend to ten years, and shall also be liable
to fine, if the act by which the death is caused is done
with the intention of causing death, or of causing such
bodily injury as is likely to cause death,
Or with imprisonment of either description for a term
which may extend to ten years, or with fine, or with
both, if the act is done with the knowledge that it is
likely to cause death, but without any intention to
cause death, or to cause such bodily injury as is likely
to cause death.”

10) Essentially the ingredients for bringing an act under Part II of

the Section are:-

(i) act is done with the knowledge that it is likely to cause

death,

(ii) there is no intention to cause death, or to cause such bodily

injury as is likely to cause death.

11) The first ingredient is easily solved by referring to the

weapon used by the appellant to strike a knife blow to the

appellant. The appellant in this instance has used a kitchen knife. A

kitchen knife with sharp edges is a dangerous weapon and it is very

obvious that the appellant was aware that the use of such a weapon

15
can cause death or serious bodily injury that is likely to cause

death. As far as the second ingredient is concerned, the appellant’s

learned counsel contended that the fact that there was one single

blow struck, proves that there was no intention to cause death. In

support of the plea, reliance is placed on the decisions of this court

in the case of Bhera v. State of Rajasthan, [(2000) 10 SCC 225],

Kunhayippu v. State of Kerala, [(2000) 10 SCC 307], Masumsha

Hasansha Musalman v. State of Maharashtra, [(2000) 3 SCC 557],

Guljar Hussain v. State of U.P., [1993 Supp (1) SCC 554], K.

Ramakrishnan Unnithan v. State of Kerala, [(1999) 3 SCC 309],

Pappu v. State of M.P., [(2006) 7 SCC 391], Muthu v. State by

Inspector of Police, Tamil Nadu, [(2007) 12 Scale 795]. A brief

perusal of all these cases would reveal that in all these cases there

was a sudden and instantaneous altercation which led to the

accused inflicting a single blow to the deceased with a sharp

weapon. Hence, there has been conviction under Section 304 Part

II as delivering a single blow with a sharp weapon in a sudden

fight would not point towards intention to cause death. These cases

are clearly distinguishable from the case at hand, purely on the

basis of facts. In the present case, there has been no sudden

16
altercation which ensued between the appellant and the deceased in

the present case. The deceased called the appellant `gandu’

following which there was a heated exchange of words between

the two, the day before the murder. The next day, however, the

appellant concealed a kitchen knife in his lungi and went towards

the cot of the deceased and struck the deceased a blow on the right

side of the chest, while the deceased was sleeping. The fact that the

appellant waited till the next day, went on to procure a deadly

weapon like a kitchen knife and then proceeded to strike a blow on

the chest of the appellant when he was sleeping, points unerringly

towards due deliberation on the part of the appellant to avenge his

humiliation at the hands of the appellant. The nature of weapon

used and the part of the body where the blow was struck, which

was a vital part of the body helps in proving beyond reasonable

doubt, the intention of the appellant to cause the death of the

deceased. Once these ingredients are proved, it is irrelevant

whether there was a single blow struck or multiple blows. This

court in the case of State of Rajasthan v. Dhool Singh, [(2004) 12

SCC 546] while dismissing a similar contention has stated that, “It

is the nature of injury, the part of body where it is caused, the

17
weapon used in causing such injury which are the indicators of the

fact whether the respondent caused the death of the deceased with

an intention of causing death or not. In the instant case, it is true

that the respondent had dealt one single blow with a sword which

is a sharp-edged weapon measuring about 3 ft. in length on a vital

part of body, namely, the neck. This act of the respondent though

solitary in number had severed sternoclinoid muscle, external

jugular vein, internal jugular vein and common carotid artery

completely leading to almost instantaneous death. Any reasonable

person with any stretch of imagination can come to the conclusion

that such injury on such a vital part of the body with a sharp-edged

weapon would cause death. Such an injury, in our opinion, not

only exhibits the intention of the attacker in causing the death of

the victim but also the knowledge of the attacker as to the likely

consequence of such attack which could be none other than

causing the death of the victim. The reasoning of the High Court as

to the intention and knowledge of the respondent in attacking and

causing death of the victim, therefore, is wholly erroneous and

cannot be sustained.”

18

12) In the case of Virsa Singh v. State of Punjab, [AIR 1958 SC

465], this court while referring to intention to cause death laid

down:-

“27. Once these four elements are established by the
prosecution (and, of course, the burden is on the
prosecution throughout) the offence is murder under s.
300, 3rdly. It does not matter that there was no intention
to cause death. It does not matter that there was no
intention even to cause an injury of a kind that is
sufficient to cause death in the ordinary course of nature
(not that there is any real distinction between the two). It
does not even matter that there is no knowledge that an
act of that kind will be likely to cause death. Once the
intention to cause the bodily injury actually found to be
proved, the rest of the enquiry is purely objective and the
only question is whether, as a matter of purely objective
inference, the injury is sufficient in the ordinary course of
nature to cause death. No one has a licence to run around
inflicting injuries that are sufficient to cause death in the
ordinary course of nature and claim that they are not
guilty of murder. If they inflict injuries of that kind, they
must face the consequences; and they can only escape if
it can be shown, or reasonably deduced that the injury
was accidental or otherwise unintentional.”

This court further observed:-

“33. It is true that in a given case the enquiry may be
linked up with the seriousness of the injury,. For
example, if it can be proved, or if the totality of the
circumstances justify an inference, that the prisoner only
intended a superficial; scratch and that by accident this
victim stumbled and fell on the sword or spear that was
used, then of course the offence is not murder. But that is
not because the prisoner did not intend the injury that he
intended to inflict to be as serious as it turned out to be

19
but because he did not intend to inflict the injury in
question at all. His intention in such a case would be to
inflict a totally different injury. The difference is not one
of law but one of fact; and whether the conclusion should
be one way or the other is a matter of proof, where
necessary, by calling in aid all reasonable inferences of
fact in the absence of direct testimony. It is not one for
guess-work and fanciful conjecture.”

13) In Anil v. State of Haryana, [(2007) 10 SCC 274], while

referring to Virsa Singh (supra) this court laid down:-

“19. In Thangaiya v. State of T.N., relying upon a
celebrated decision of this Court in Virsa Singh v. State
of Punjab
1958 CriLJ 818 , the Division Bench observed:

17. These observations of Vivian Bose, J. have become
locus classicus. The test laid down by Virsa Singh case
for the applicability of Clause “thirdly” is now ingrained
in our legal system and has become part of the rule of
law. Under Clause “thirdly” of Section 300 IPC. culpable
homicide is murder, if both the following conditions are
satisfied: i.e. (a) that the act which causes death is done
with the intention of causing death or is done with the
intention of causing a bodily injury; and (b) that the
injury intended to be inflicted is sufficient in the ordinary
course of nature to cause death. It must be proved that
there was an intention to inflict that particular bodily
injury which, in the ordinary course of nature, was
sufficient to, cause death viz. that the injury found to be
present was the injury that was intended to be inflicted.

18. Thus, according to the rule laid down in Virsa Singh
case even if the intention of the appellant was limited to
the infliction of a bodily injury sufficient to cause death
in the ordinary course of nature, and did not extend to the
intention of causing death, the offence would be murder.
Illustration (c) appended to Section 300 clearly brings out
this point.

20

14) In the aforesaid decision, this Court held that there is no fixed

rule that whenever a single blow is inflicted Section 302 would not

be attracted.

15) It is clear from the above line of cases, that it is necessary to

prove first that there was an intention of causing bodily injury; and

that the injury intended to be inflicted is sufficient in the ordinary

course of nature to cause death. From the evidence on record, it is

very clear that the appellant intended to cause death. In light of this

finding, the evidence on record makes it clear that Section 304 Part

II of the IPC will not be attracted. Further PW-1, in his cross-

examination asserts that the deceased held his hand out after he

was stabbed in the chest. It is very likely that this action on the part

of the deceased prevented the appellant from stabbing him multiple

number of times. The argument might deserve some merit in case

there is a sudden altercation which ensues in the heat of the

moment and there is no deliberate planning. In the present case, as

stated above there was due deliberation on the part of the appellant

and he assaulted the deceased a day after he misbehaved with him.

Hence, the contention of the learned counsel that the appellant had

21
no intention to cause death of the deceased has no merit and,

accordingly, it is rejected.

16) We, accordingly, hold that the conviction of the appellant for

the offence under Section 302 of Indian Penal Code, is not bad in

law. In our opinion, the appeal has no merit and, accordingly, it is

dismissed.

……………………………………J.
[Dr. MUKUNDAKAM SHARMA]

…………………………………J.
[H.L. DATTU]
New Delhi,
May 13, 2010.

22