Supreme Court of India

Baban Bandu Patil vs State Of Maharashtra on 15 April, 2009

Supreme Court of India
Baban Bandu Patil vs State Of Maharashtra on 15 April, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, Lokeshwar Singh Panta, P. Sathasivam
                                                                       REPORTABLE

                 IN THE SUPREME COURT OF INDIA

               CRIMINAL APPELLATE JURISDICTION

                CRIMINAL APPEAL NO. 1312 OF 2007



Baban Bandu Patil                                        ..Appellant

                                  Versus

State of Maharashtra                                     ..Respondent



                             JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Challenge in this appeal is to the judgment of a Division Bench of the

Bombay High Court, Aurangabad Bench, upholding the conviction of the

appellant for offence punishable under Sections 302 and 324 read with

Section 34 of the Indian Penal Code, 1860 (in short the `IPC’), while

directing acquittal of two co-accused persons who had faced trial for the

alleged commission of offences punishable under Sections 302 and 324 read
with Section 34 IPC. All the three accused persons were found guilty of the

aforesaid charges by learned II Additional Sessions Judge, Dhule.

2. Background facts in a nutshell are as follows:

First Information Report was lodged by one Krishnaji at Dhule Police

Station on 7.7.2001 at 0030 hrs. It was alleged by him in the report that on

06.07.2001 he was with his father in the thrashing floor. One Bandu

Rambhau Patil is his uncle. Partition between his father and uncle Bandu

took place prior to the lodging of the report. Despite partition, the

agricultural lands were standing in the name of his father Vithoba. In the

evening of 06.07.2001, at about 7.00 p.m. a calf which was tied in his

thrashing floor, untied itself and went to the thrashing floor of his uncle

Bandu. Krishnaji followed the calf to the thrashing floor of his uncle Bandu,

caught hold of it and brought it back to his thrashing floor. At that time his

uncle Bandu, Accused No. 1 Baban and Accused No. 2 Navnath were

present. They scolded him on account of the calf entering their thrashing

floor. He explained that calf had un-tied itself and that it was not a

deliberate act on his part. He returned to his thrashing floor along with the

calf.

After some time, his uncle Bandu and Accused no.2 Navnath and

Accused no.1 Baban came to their thrashing floor and hurled abuses at

2
them. A-1 assaulted his father with an axe. The stroke was given on the

head of Vithoba. His uncle Bandu assaulted Krishnaji and his father with a

stick. Accused No. 2 Navnath also assaulted him and his father with a stick.

The assailants after noticing the injuries, left for their house. He along with

his father Vithoba returned to his house. On the way to their house, they

were also accompanied by one Prakash Bhandane – husband of his aunt.

At about 7.15 p.m. his mother Sindhubai was also abused by Accused

Nos. 1 and 2 and other co-Accused, who are acquitted by the trial Court. At

that time Prakash (PW 5) requested them not to scold Sindhubai. Accused

no.2, Accused no.1 and other Accused persons assaulted his mother

Sindhubai as well as Prakash (PW 5). At that time Accused no.1 assaulted

Prakash (PW 5) with sword, at his neck. Sindhubai was also beaten by other

lady accused persons by fists and blows. This beating was witnessed by

Meerabai, Nadarbai, Sadashiv etc. and these witnesses have rescued

Sindhubai and Prakash (PW 5). Thereafter, Krushnaji, in an auto-rickshaw

went to Dhule for lodging the report and for treatment.

On 06.07.2001 PSI Hiralal (PW 11) was on duty at Dhule Taluka

Police station. Krushnaji’s report was registered by Police Station Officer at

Cr. No. 169 of 2001, under Sections 147, 148, 149, 307, 324, 504, 506 of

IPC. Investigation was taken over by PW 11 Hiralal. He registered the

3
offence on 07.07.2001 at 00.30 hrs. At about 1.30 a.m. on 07.07.2001, he

arrested Accused Nos.1 to 6. In the morning of 07.07.2001, he drew

panchanama of the scene of offence (Exhibit 80) with the assistance of PW

8 Shantilal, a panch witness. At the time of drawing spot panchanama

ordinary soil as well as soil mixed with the blood was seized, kept in a

packet and packet was sealed. Along with Shantilal (PW 8), one more panch

witness Gopichand was present. Hiralal (PW 11), thereafter, interrogated

some witnesses and recorded their statements. Thereafter, he handed over

the investigation to API Deepak Gotmare (PW 12).

API Deepak (PW-12) held inquest over the dead body of Vithoba in

the presence of two panchas and recorded a panchanama to that effect,

which is at Exhibit 47. He also recorded statements of Sindhubai, mother of

PW 1 Krishnaji.

On 10.7.2001 Accused No. 4 showed readiness and willingness to

disclose certain informations. API Deepak (PW-12) called two panchas,

namely; Ravindra and Aba. Information given by Accused No. 4 Bandu was

recorded in the presence of panch witnesses under Section 27 of the Indian

Evidence Act, 1872 (in short the `Evidence Act’). This memorandum of

panchanama is at Exhibit 93, which led with the discovery of weapon is

proved in the evidence of PW 3 Aba as well as in the evidence of API

Deepak (PW 12). In pursuance of the information disclosed, the panch

4
witness and Police Officers were led by Accused No. 4 and the weapon

alleged to have been used in the commission of crime i.e. stick was

discovered at the instance of Accused no. 4. Said weapon was attached and

seized under panchanama Exhibit 94. API Deepak (PW 12) also seized a

steel bucket at the instance of Accused No.2 from his house. He also seized

the stick at the instance of accused No.2 from his house.

According to API Deepak (PW 12) Accused No.1 Baban made a

disclosure statement regarding an axe. Said statement was recorded under

panchanama in the presence of panch witnesses. According to the

information received and at the instance of Accused no. 1, said axe was

discovered by API Deepak (PW 12). This panchanama is at Exhibit 83. This

panchanama is proved in the evidence of API Deepak (PW 12). Under this

panchanama Exhibit 83, two weapons had been discovered at the instance

of Accused No. 1, namely; axe (Article 17) and blade of harrow (Article

18). To prove this panchanama, Exhibit 83, prosecution relied upon the

evidence of Aba (PW 3) as well as Deepak (PW 12).

API Deepak (PW 12) also clarified in his evidence that xerox copy of

the panchanama is placed on record since the original copy of page No. 2 of

the panchanama was found missing at the time of the trial. This xerox copy

was exhibited in the evidence of API Deepak (PW 12). This witness also

5
caused the examination of accused and collected blood samples. He,

thereafter handed over investigation to API Satish Jadhav.

API Satish (PW 13) recorded statements of two witnesses. He arrested

Accused No. 8 Kamlabai on 03.08.2001.

Clothes of the deceased were seized, after the post mortem under

seizure panchanama. Investigation was undertaken. API Satish PW-13

filed charge sheet against the accused persons. On committal of the case

of the Court of Sessions, charge was framed by the learned Additional

Sessions Judge, Dhule.

It is to be noted that in all seven accused persons faced trail and out

of them four persons were acquitted by the trial Court. The trial Court

noticed that the case of prosecution primarily rested on the ocular

evidence of PWs 1, 5 and 9. Placing reliance on their evidence the trial

Court found the accused persons guilty while directing acquittal of four

of the accused persons before it. The matter was carried in appeal before

the High Court which as noted above confirmed the conviction of the

appellant while allowing the appeal filed by the co-accused persons. It

did not accept the plea of accused appellant that a case relatable to

Section 302 IPC is not made out as single blow was given.

6

3. In support of the appeal learned counsel for the appellant submitted

that the factual scenario clearly shows that over petty matter the dispute

arose and in course of sudden quarrel the blow was given.

4. Learned counsel for the respondent-State on the other hand supported

the judgment of the High Court.

5. It is to be noted that Krishnaji (PW 1), Prakash (PW-5) and

Swaroopchand (PW9) had stated about the assaults made. Though their

evidence was attempted to be shown as tainted because of their apparent

relationship with the deceased we find no substance in such plea. Further,

all the three witnesses did not speak about the assaults on the deceased by

the accused. PW-5 did not witness the assault on the deceased as well as

PW-1’s evidence is relevant so far as assault on himself is concerned. PW-

9’s evidence is of considerable importance. According to him while he was

returning to his house he saw quarrel and the manner of assault by the

appellant.

6. For bringing in operation Exception 4 to Section 300 IPC it has to be

established that the act was committed without premeditation, in a sudden

fight in the heat of passion upon a sudden quarrel without the offender

7
having taken undue advantage and not having acted in a cruel or unusual

manner.

7. The Fourth Exception of Section 300, IPC covers acts done in a

sudden fight. The said exception deals with a case of prosecution not

covered by the first exception, after which its place would have been more

appropriate. The exception is founded upon the same principle, for in both

there is absence of premeditation. But, while in the case of Exception 1

there is total deprivation of self-control, in case of Exception 4, there is only

that heat of passion which clouds men’s sober reasons and urges them to

deeds which they would not otherwise do. There is provocation in

Exception 4 as in Exception 1; but the injury done is not the direct

consequence of that provocation. In fact Exception 4 deals with cases in

which notwithstanding that a blow may have been struck, or some

provocation given in the origin of the dispute or in whatever way the quarrel

may have originated, yet the subsequent conduct of both parties puts them

in respect of guilt upon equal footing. A `sudden fight’ implies mutual

provocation and blows on each side. The homicide committed is then

clearly not traceable to unilateral provocation, nor in such cases could the

whole blame be placed on one side. For if it were so, the Exception more

8
appropriately applicable would be Exception 1. There is no previous

deliberation or determination to fight. A fight suddenly takes place, for

which both parties are more or less to be blamed. It may be that one of them

starts it, but if the other had not aggravated it by his own conduct it would

not have taken the serious turn it did. There is then mutual provocation and

aggravation, and it is difficult to apportion the share of blame which

attaches to each fighter. The help of Exception 4 can be invoked if death is

caused (a) without premeditation, (b) in a sudden fight; (c) without the

offender’s having taken undue advantage or acted in a cruel or unusual

manner; and (d) the fight must have been with the person killed. To bring a

case within Exception 4 all the ingredients mentioned in it must be found. It

is to be noted that the `fight’ occurring in Exception 4 to Section 300, IPC is

not defined in the IPC. It takes two to make a fight. Heat of passion

requires that there must be no time for the passions to cool down and in this

case, the parties have worked themselves into a fury on account of the

verbal altercation in the beginning. A fight is a combat between two and

more persons whether with or without weapons. It is not possible to

enunciate any general rule as to what shall be deemed to be a sudden

quarrel. It is a question of fact and whether a quarrel is sudden or not must

necessarily depend upon the proved facts of each case. For the application

9
of Exception 4, it is not sufficient to show that there was a sudden quarrel

and there was no premeditation. It must further be shown that the offender

has not taken undue advantage or acted in cruel or unusual manner. The

expression `undue advantage’ as used in the provision means `unfair

advantage’. These aspects have been highlighted in Dhirajbhai Gorakhbhai

Nayak v. State of Gujrat (2003 (5) Supreme 223], Parkash Chand v. State

of H.P. (2004 (11) SCC 381), Byvarapu Raju v. State of A.P. and Anr.

(2007 (11) SCC 218) and Hawa Singh and Anr. v. State of Haryana (SLP

(Crl.) No.1515/2008 disposed of on 15.1.2009).

8. Considering the background facts it would be appropriate to convict

the appellant for offence punishable under Section 304 Part I IPC. Custodial

sentence of 10 years would meet the ends of justice.

9. The appeal is allowed to the aforesaid extent.

………………………………….J.

(Dr. ARIJIT PASAYAT)

………………………………….J.

(LOKESHWAR SINGH PANTA)

………………………………….J.

10
(P. SATHASIVAM)
New Delhi,
April 15, 2009

11