Supreme Court of India

Augustine Saldanha vs State Of Karnataka on 26 August, 2003

Supreme Court of India
Augustine Saldanha vs State Of Karnataka on 26 August, 2003
Author: A Pasayat
Bench: Doraiswamy Raju, Arijit Pasayat.
           CASE NO.:
Appeal (crl.)  854 of 1996

PETITIONER:
Augustine Saldanha 						


RESPONDENT:
Vs.

State of Karnataka						


DATE OF JUDGMENT: 26/08/2003

BENCH:
DORAISWAMY RAJU & ARIJIT PASAYAT.


JUDGMENT:

J U D G M E N T

[With Criminal Appeal No. 1734 of 1996]

ARIJIT PASAYAT, J.

These two appeals relate to the common judgment of Karnataka High

Court whereby the judgment of acquittal passed by the Trial Court was

set aside. Augustine Saldanha- appellant in Criminal appeal no.854/1996

was held guilty of offence punishable under Section 302 of Indian Penal

Code, 1860 (in short ‘IPC’) and sentenced to undergo imprisonment for

life. Rocky Saldanha-appellant in Criminal appeal no.1734/1996 was

found guilty for offences punishable under Section 324 IPC and

sentenced to undergo imprisonment for one year. They were also

sentenced to pay fine of Rs.5,000/- and Rs.1,000/- respectively with

default stipulation of six months SI and one month SI respectively.

Accusations which formed foundation of prosecution version are

essentially as follows:

On 17.5.1989 Paul Saldanha (hereinafter referred to as ‘the

deceased’) and Felix Saldanha (PW1) were returning to their houses

after viewing a movie. When they reached near the house of the

appellants, accused Augustine and Rocky along with Henry Saldanha

(acquitted) assaulted the deceased. They were armed with sticks. As a

result of the assaults the deceased breathed his last while PW1

suffered grievous injuries. The incident took place between 10.00 to

10.30 p.m. On next day morning around 5.15, PW8 ASI, of Mulki Police

Station received information from an unknown person of Kumeri that two

bodies were lying at Shadguri of Aikala village. Though he could not

ask the name and address of the informant, he made entries in the

General Diary and proceeded to the spot along with other police

personnel. At the spot he found dead body of the deceased and PW1 in

injured condition. They were taken to hospital and complaint (Exhibit

P-1) was recorded. PW8 registered the FIR after coming to the police

station, and dispatched the same to the Magistrate at Mulki which was

received at about 11.15 a.m. Investigation was undertaken on the basis

of the report of PW1, and after completion thereof charge-sheet was

placed. It needs to be noted that on the basis of information given by

the accused while in custody recoveries were made. In the complaint

(Exhibit P-1) the informant PW1 had stated that he could see assailants

by focussing a torch. He had lost consciousness temporarily, but when

he was in sense, could hear that PWs 3 and 4 i.e. two taxi drivers were

asked by the accused to shift him and deceased to different places; but

they refused to do so. In Court, apart from the evidence of PW1 the

evidence of PWs 3 and 4 were also tendered and pressed into service to

substantiate the accusations. The Additional Sessions Judge of Dakshina

Kannada, Mangalore found the evidence of PW1 to be not believable and

directed acquittal, and the circumstances which weighed with him are as

follows:

Credibility of the report (Exhibit P-1) was doubted because the

injury sustained by PW1 was so serious that he was given treatment in

the emergency room and it was highly improbable that he would have been

in a position to give statement (Exhibit P-1). While PW8 stated that

he had recorded the complaint, handwriting therein was similar to

those in which Exhibits P-8 to P-10 (Panchnamas) were written.

Prosecution version was also doubted because PW2 stated at one place

that PW1 had been taken out of the hospital at the time of spot

inspection, he stated subsequently that PW1 was not taken out. The

evidence of PW1 was also discarded on the ground that there were

exaggerations and improvements and there was no specific mention about

identification by torch and moonlight in Exhibit P-1 as was stated in

Court. Only in the first information report, it was mentioned that

witness was holding a torch. He also found that the recovery of the

torch from the spot was doubtful. It was also noted that the torch was

broken and PW1 did not say as to how the torch was broken. The Trial

Court doubted the version of PW1 because no explanation was given as to

how his shirt was torn and this indicated that there was some violence.

The Trial Court noted that PW1 did not specifically say as to why PWs 3

and 4 declined to take the dead body of deceased and PW1 to a different

place, though PWs 3 and 4 gave details in Court. Another circumstance

to doubt the version of PW1 was that there were several injuries on the

body of the deceased, and the PW1, while PW1 stated that one blow each

was given to the deceased and to him. With these findings the Trial

Court found the accused persons not guilty and they were acquitted. In

appeal, the High Court found that each of the reasons given by the

Trial Court suffered from vulnerability. The High Court found that

evidence of PW1 was credible and cogent. So far as injuries on the

deceased and PW1 are concerned, it was noted that doctor had stated

that several injuries were possible because of one blow. In case of

PW1 one injury related to complaint of pain on the leg. When PW1 had

stated specifically about the torch in Exhibit P-1, the mere fact that

there was non-mention of moonlight was not good enough to discard the

evidence as unreliable. Similarly, even if torch was broken it was not

necessary for PW1 to explain how it was broken. Evidence was that he

had fallen down after receiving the blow on the head. It was also

noticed that PW2-doctor’s evidence did not affect the credibility of

prosecution evidence that PW1 was taken to the spot, in view of what

had been indicated by the doctor in his evidence and as borne out by

documents. Merely because PW1 had not indicated in Exhibit P-1 as to

why PWs 3 and 4 did not want to take deceased and PW1 in their

respective taxies that cannot be considered to be a vital omission. In

fact evidence of PWs 3 and 4 clearly establish the role of accused

persons and the veracity of prosecution version. With these findings

accused Augustine Saldanha was convicted and sentenced by Additional

Sessions Judge under Section 302 IPC as aforesaid. Similarly,

considering the nature of the injuries sustained by PW1, accused Rocky

Saldanha was sentenced to undergo one year imprisonment as noted above

for offences punishable under Section 324 IPC.

In support of the appeal learned counsel has submitted that the

Trial Court had correctly appreciated the evidence and the High Court

was not justified in reversing the findings. It was quite improbable

that PW1 identified the accused persons in the dark night. The

injuries found on the body of the deceased and PW1 do not tally with

the version as stated by PW1 in his evidence.

The evidence of PW1 and PW8 suffers from many infirmities. For

example, as to how PW1 who was in unconscious condition could be able

to give a report without any medical aid, is not explained. Residually,

it was argued that one blow was given in the dark night and it would

rule out application of Section 302 IPC.

In response, learned counsel for the State submitted that the

High Court has analysed the evidence in detail and found the acquittal

not justified. The circumstances which weighed the Trial Court are not

germane and the High Court has rightly held that the conclusions were

erroneous. The analysis made by the High Court suffers from no

infirmity and the conclusions are, therefore, in order. Minor and

trifle circumstances were magnified by the Trial Court as rightly

observed by the High Court.

We find that the High Court has analysed the evidence in great

detail, and concluded that Trial Court’s conclusions were fallacious

and based on magnification of trifle and unimportant materials, which

in no way affected credibility of prosecution version. We find no

deficiency in view taken by High Court.

The High Court was, therefore, justified in holding that

Augustine Saldanha and Rocky Saldanha were responsible for the death

and injury to the deceased and PW1 respectively.

The only other point which needs to be considered is whether

Section 302 IPC has been rightly made applicable.

This brings us to the crucial question as to which was the

appropriate provision to be applied. In the scheme of the IPC culpable

homicide is genus and ‘murder’ its specie. All ‘murder’ is ‘culpable

homicide’ but not vice-versa. Speaking generally, ‘culpable homicide’

sans ‘special characteristics of murder is culpable homicide not

amounting to murder’. For the purpose of fixing punishment,

proportionate to the gravity of the generic offence, the IPC

practically recognizes three degrees of culpable homicide. The first

is, what may be called, ‘culpable homicide of the first degree’. This

is the greatest form of culpable homicide, which is defined in Section

300 as ‘murder’. The second may be termed as ‘culpable homicide of the

second degree’. This is punishable under the first part of Section

304. Then, there is ‘culpable homicide of the third degree’. This is

the lowest type of culpable homicide and the punishment provided for it

is, also the lowest among the punishments provided for the three

grades. Culpable homicide of this degree is punishable under the

second part of Section 304.

The academic distinction between ‘murder’ and ‘culpable homicide

not amounting to murder’ has always vexed the Courts. The confusion is

caused, if Courts losing sight of the true scope and meaning of the

terms used by the legislature in these sections, allow themselves to be

drawn into minute abstractions. The safest way of approach to the

interpretation and application of these provisions seems to be to keep

in focus the keywords used in the various clauses of Sections 299 and

300. The following comparative table will be helpful in appreciating

the points of distinction between the two offences.

Section 299 Section

300

A person commits culpable homicide Subject to certain

exceptions

if the act by which the death is culpable homicide is

murder caused is done – if the act by

which the

death is caused is done –




INTENTION



(a) with the intention of causing  		(1) with the 

intention of 

    death; or					causing death; or



(b) with the intention of causing (2) with the

intention of

such bodily injury as is likely causing such

bodily injury

to cause death; or as the offender

knows to be

likely to cause the

death of

the person to whom the

harm

is caused; or

(3) 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

KNOWLEDGE

****

(c) with the knowledge that the act (4) with the

knowledge that

is likely to cause death. the act is so

imminently

dangerous that it must

in all

probability cause death

or

such bodily injury as is

likely to cause death,

and

without any excuse for

incurring the risk of

causing

death or such injury as

is

mentioned above.

Clause (b) of Section 299 corresponds with clauses (2) and (3) of

Section 300. The distinguishing feature of the mens rea requisite

under clause (2) is the knowledge possessed by the offender regarding

the particular victim being in such a peculiar condition or state of

health that the internal harm caused to him is likely to be fatal,

notwithstanding the fact that such harm would not in the ordinary way

of nature be sufficient to cause death of a person in normal health or

condition. It is noteworthy that the ‘intention to cause death’ is not

an essential requirement of clause (2). Only the intention of causing

the bodily injury coupled with the offender’s knowledge of the

likelihood of such injury causing the death of the particular victim,

is sufficient to bring the killing within the ambit of this clause.

This aspect of clause (2) is borne out by illustration (b) appended to

Section 300.

Clause (b) of Section 299 does not postulate any such knowledge

on the part of the offender. Instances of cases falling under clause

(2) of Section 300 can be where the assailant causes death by a fist

blow intentionally given knowing that the victim is suffering from an

enlarged liver, or enlarged spleen or diseased heart and such blow is

likely to cause death of that particular person as a result of the

rupture of the liver, or spleen or the failure of the heart, as the

case may be. If the assailant had no such knowledge about the disease

or special frailty of the victim, nor an intention to cause death or

bodily injury sufficient in the ordinary course of nature to cause

death, the offence will not be murder, even if the injury which caused

the death, was intentionally given. In clause (3) of Section 300,

instead of the words ‘likely to cause death’ occurring in the

corresponding clause (b) of Section 299, the words “sufficient in the

ordinary course of nature” have been used. Obviously, the distinction

lies between a bodily injury likely to cause death and a bodily injury

sufficient in the ordinary course of nature to cause death. The

distinction is fine but real and if overlooked, may result in

miscarriage of justice. The difference between clause (b) of Section

299 and clause (3) of Section 300 is one of the degree of probability

of death resulting from the intended bodily injury. To put it more

broadly, it is the degree of probability of death which determines

whether a culpable homicide is of the gravest, medium or the lowest

degree. The word ‘likely’ in clause (b) of Section 299 conveys the

sense of probable as distinguished from a mere possibility. The words

“bodily injury…….sufficient in the ordinary course of nature to

cause death” mean that death will be the “most probable” result of the

injury, having regard to the ordinary course of nature.

For cases to fall within clause (3), it is not necessary that the

offender intended to cause death, so long as the death ensues from the

intentional bodily injury or injuries sufficient to cause death in the

ordinary course of nature. Rajwant and Anr. v. State of Kerala, (AIR

1966 SC 1874) is an apt illustration of this point.

In Virsa Singh v. State of Punjab, (AIR 1958 SC 465), Vivian

Bose, J. speaking for the Court, explained the meaning and scope of

clause (3). It was observed that the prosecution must prove the

following facts before it can bring a case under Section 300,

“thirdly”. First, it must establish quite objectively, that a bodily

injury is present; secondly the nature of the injury must be proved.

These are purely objective investigations. Thirdly, It must be proved

that there was an intention to inflict that particular injury, that is

to say, that it was not accidental or unintentional or that some other

kind of injury was intended. Once these three elements are proved to

be present, the enquiry proceeds further, and fourthly it must be

proved that the injury of the type just described made up of the three

elements set out above was sufficient to cause death in the ordinary

course of nature. This part of the enquiry is purely objective and

inferential and has nothing to do with the intention of the offender.

The ingredients of clause “Thirdly” of Section 300, IPC were

brought out by the illustrious Judge in his terse language as follows:

“To put it shortly, the prosecution must prove the

following facts before it can bring a case under

Section 300, “thirdly”.

First, it must establish, quite objectively, that a

bodily injury is present.

Secondly, the nature of the injury must be proved.

These are purely objective investigations.

Thirdly, it must be proved that there was an

intention to inflict that particular bodily injury,

that is to say that it was not accidental or

unintentional, or that some other kind of injury was

intended.

Once these three elements are proved to be present,

the enquiry proceeds further and,

Fourthly, it must be proved that the injury of the

type just described made up of the three elements set

out above is sufficient to cause death in the

ordinary course of nature. This part of the enquiry

is purely objective and inferential and has nothing

to do with the intention of the offender.”

The learned Judge explained the third ingredient in the following

words (at page 468):

“The question is not whether the prisoner intended to

inflict a serious injury or a trivial one but whether

he intended to inflict the injury that is proved to

be present. If he can show that he did not, or if

the totality of the circumstances justify such an

inference, then of course, the intent that the

section requires is not proved. But if there is

nothing beyond the injury and the fact that the

appellant inflicted it, the only possible inference

is that he intended to inflict it. Whether he knew of

its seriousness or intended serious consequences, is

neither here or there. The question, so far as the

intention is concerned, is not whether he intended to

kill, or to inflict an injury of a particular degree

of seriousness but whether he intended to inflict the

injury in question and once the existence of the

injury is proved the intention to cause it will be

presumed unless the evidence or the circumstances

warrant an opposite conclusion.”

These observations of Vivian Bose, J. have become locus

classicus. The test laid down by Virsa Singh’s case (supra) 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.

Thus, according to the rule laid down in Virsa Singh’s case, even

if the intention of accused 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.

Clause (c) of Section 299 and clause (4) of Section 300 both

require knowledge of the probability of the act causing death. It is

not necessary for the purpose of this case to dilate much on the

distinction between these corresponding clauses. It will be sufficient

to say that clause (4) of Section 300 would be applicable where the

knowledge of the offender as to the probability of death of a person or

persons in general as distinguished from a particular person or persons

– being caused from his imminently dangerous act, approximates to a

practical certainty. Such knowledge on the part of the offender must

be of the highest degree of probability, the act having been committed

by the offender without any excuse for incurring the risk of causing

death or such injury as aforesaid.

The above are only broad guidelines and not cast iron

imperatives. In most cases, their observance will facilitate the task

of the Court. But sometimes the facts are so intertwined and the

second and the third stages so telescoped into each other, that it may

not be convenient to give a separate treatment to the matters involved

in the second and third stages.

The position was illuminatingly highlighted by this Court in

State of Andhra Pradesh v. Rayavarapu Punnayya and Anr. (1976 (4) SCC

382) and recently in Abdul Waheed Khan @ Waheed and Ors. v. State of

Andhra Pradesh (JT 2002 (6) SC 274).

Undisputedly the incident took place in a dark night when

visibility was poor but identification was possible because the victims

of the assailants were known to each other. Therefore, there is

nothing wrong in PW1 identifying the accused persons. The fact remains

that in the dark night obviously one cannot move without a torch or

some other lighted object. In fact, in Exhibit P-1 also there is

mention of a torch.

It needs to be noted that only one blow was given in the dark

night. Though it cannot be said as a rule of universal application that

whenever one blow is given application of Section 302 IPC will be ruled

out and that even a single blow delivered with a heavy or dangerous

weapon on a vital part of the body would make the offence a murder. On

the peculiar facts found in the present case, we feel that clause

‘Thirdly’ of Section 300 cannot be applied. The blow was said to have

been delivered with a stick and in a pitch dark night of time in the

forest surroundings of the area where it occurred. It could not

reasonably be stated with any certainty that the accused chose that

vital part of the body to inflict the injury and that the blow was

aimed without any of such specific intention could have landed on the

head due to so many other circumstances, than due to any positive

intention also. We, therefore, alter the conviction of appellant

Augustine Saldanha from Section 302 IPC to Section 304 Part II.

Custodial sentence of eight years would meet ends of justice. His

appeal is accordingly allowed to the indicated extent. So far as

appellant Rocky Saldanha is concerned, in view of the detailed analysis

made by the High Court, we do not find any interference with his

conviction or the sentence imposed. His appeal is dismissed. The

accused persons who are on bail, are directed to surrender to custody

to serve remainder of their sentences.