High Court Madhya Pradesh High Court

Bachhu @ Pachhu vs The State Of M.P on 10 August, 2010

Madhya Pradesh High Court
Bachhu @ Pachhu vs The State Of M.P on 10 August, 2010
                                  (1)                                   Cr.A.1343/2002


               HIGH COURT OF MADHYA PRADESH AT JABALPUR

         DIVISION BENCH:HON'BLE SHRI JUSTICE RAKESH SAKSENA
                        HON'BLE SHRI JUSTICE G.S.SOLANKI

                        CRIMINAL APPEAL NO. 1343/2002

APPELLANT:                    Bachhu @ Pachhu Gond, S/o Rama Gond, aged 42
                              years, R/o Dampuri Police Station, Kindrai District
                              Seoni (M.P.).


                                Versus


RESPONDENT:                   State of Madhya Pradesh
-----------------------------------------------------------------------------------------
For the Appellant               :    Smt. Durgesh Gupta, Advocate.
For the respondent/State :           Shri S.K.Rai, Govt. Advocate.

Date of hearing : 10/08/2010
Date of judgment: 10/08/2010

                                    (J U D G M E N T )
Per: Rakesh Saksena; J,

Appellant has filed this appeal against the judgment dated 31.7.2002

passed by Additional Sessions Judge, Lakhnadaun in Sessions Trial No.

50/2002, convicting him under Section 302 of the Indian Penal Code and

sentencing him to imprisonment for life with fine of Rs. 5000/-, in default of

payment of fine rigorous imprisonment for two years.

2. In short, the prosecution case is that on 19.3.2002 at about 8 O’ clock in

the morning when Halkeram (PW7) and Yeshwant (PW8) were going towards

Hiragarhi, they passed from front of the house of accused. Accused invited

them to his house and served them liquor. Accused then asked his wife

Muliyabai to serve lunch, but she did not do it. Being annoyed accused

assaulted his wife with lathi. When Halkeram and Yeshwant tried to intervene,

he also attempted to assault them, whereupon they left his house. This
(2) Cr.A.1343/2002

incident was witnessed by Abdul Kadir (PW6) also. As a result of injuries,

Muliyabai died. On 20.3.2002 at about 7.00 A.M. Abdul Kahar (PW1) went to

the house of accused and saw Muliyabai dead. He went to police station

Kindrai and lodged first information report Ex. P/19. A merg intimation Ex. P/1

was also recorded.

3. Head Constable Santram Tiwari (PW10) along with his staff went to the

house of accused and conducted inquest. He recorded injuries found on the

body of Muliyabai in inquest report Ex. P/3. Next day morning i.e. 21.3.2002

dead body of Muliyabai was sent for postmortem examination to Community

Health Centre, Ghansaur. Dr. S.C.Jain (PW11) conducted the postmortem

examination and found six injuries on the body caused by hard and blunt

object. Fourth, fifth, eleventh, and twelveth ribs of the left side were found

fracture. Spleen of the deceased was also ruptured. Death was homicidal in

nature. After investigation, charge sheet was filed and the case was committed

for trial.

4. Accused pleaded false implication. According to him, deceased had

consumed liquor. Under the spell of liquor, she had fallen down on woods and

stones and contracted injuries which resulted into her death.

5. Prosecution examined Abdul Kadir (PW6), Halkeram (PW7) and

Yeshwant (PW8) as eye witnesses of the incident. Halkeram and Yeshwant did

not support the prosecution case. However, relying on the evidence of Abdul

Kadir (PW6) and finding his evidence corroborated by the evidence of Dr. S.C.

Jain (PW11) trial Judge held the accused guilty and convicted and sentenced

him under Section 302 of the Indian Penal Code.

6. Smt. Durgesh Gupta, learned counsel for the appellant submitted that

eye witnesses Halkeram (PW7) and Yeshwant (PW8), who are said to be
(3) Cr.A.1343/2002

present in the house of accused did not support the prosecution case. Abdul

Kadir (PW6), who resided at some distance from the house of accused, in fact

did not see the incident, but falsely implicated the accused in the case. His

evidence was not reliable. Learned counsel further submitted that in view of

the evidence on record and the nature of injuries found on the body of

deceased, the conviction of accused under Section 302 of the Indian Penal

Code was not justified. Since there was no evidence on record to indicate that

accused intended to cause death of his wife, at the most accused could have

been held liable for the offence under Section 304-II of the Indian Penal Code.

Accused had been in custody since about 8 years. On the other hand, Shri

S.K.Rai, learned Govt. Advocate for the State contended that the evidence of

Abdul Kadir (PW6) was fully reliable. The contradictions found in his statement

were in fact not material. There was sufficient evidence against the accused

and the trial Court rightly convicted the accused under Section 302 of the

Indian Penal Code.

7. It is true that alleged eye witnesses Halkeram (PW7) and Yeshwant

(PW8), who were admittedly present in the house of deceased, did not support

the prosecution story. According to them, deceased was not present in the

house, therefore, they did not see the incident. Their evidence apparently is of

no help to prosecution. However Abdul Kadir (PW6) categorically stated that

when he was present in his `Badi’ he heard accused asking for food from his

wife. He saw Muliyabai running out of the house and accused chasing her

wielding a lathi. Accused assaulted Muliyabai with lathi, due to which she fell

down. Accused repeatedly assaulted her with lathi. Thereafter, he went inside

the house. Though, certain contradictions were pointed out by learned counsel

for the accused in the statement of this witness, but in our opinion they were
(4) Cr.A.1343/2002

not on material parts of the prosecution story and did not effect the credibility

of this witness. There appeared no reason for this witness to have falsely

implicated the accused for causing death of his wife. Trial Court after closely

appreciating the evidence of this witness, rightly concluded that his evidence

was trustworthy. The evidence of this witness is also corroborated by the

evidence of Dr. S.C.Jain (PW11), who performed the postmortem examination

of the body of deceased. As per postmortem examination report Ex. P/17-A, he

found following injuries on the body of deceased:

(i) One contusion on left axillary region above ilium bone on 11th and 12th

rib size 2″x1″,

(ii) bruise on the back of fourth left thoracic spine 1 1/2″x1/2″,

(iii) bruise on the back of seventh thoracic vertebra 2″x1.5″,

(iv) bruise on the left side of back on 10th thoracic spine 2″x1/2″,

(v) bruise on left side of chest 2″x1/2″ &

(vi) bruise on left arm near acromial angle 2×1/2″.

On internal examination, Dr. Jain found that 4th, 5th, 11th and 12th ribs of

the left side of the deceased were fractured. Spleen was also ruptured. Cause

of death of deceased was excessive haemorrhage and shock due to injury of

spleen. The death was homicidal in nature. The injuries were grievous in

nature.

8. After examining the evidence of Abdul Kadir (PW6), the eye witness, in

the light of evidence of Dr. S.C. Jain (PW11), we find that it is amply

established that it was accused only, who had caused injuries to deceased

which resulted into her death.

9. The next question before us is whether the accused was rightly

convicted under Section 302 of the Indian Penal Code.

(5) Cr.A.1343/2002

10. From the evidence of Abdul Kadir (PW6), it appears that the incident had

occurred on a sudden altercation between the accused and the deceased for

giving food to him. There is nothing on record to indicate that accused had any

intention or motive to commit murder of his wife. The incident had occurred

suddenly without any premeditation. Apart from it, none of the injuries found

on the body of deceased was on any vital part of the body. Dr. Jain opined

that the injuries were grievous in nature. The cause of death was haemorrhage

by rupture of spleen. In these circumstances, we are of the view that the

conviction of appellant under Section 302 of the Indian Penal Code was not

justified. However, since accused assaulted the deceased with lathi, it can be

held that he had knowledge that by his act he was likely to cause death of

deceased. Accordingly, the conviction and sentence of appellant under Section

302 of the Indian Penal Code is set aside. Instead he is convicted under

Section 304-II of the Indian Penal Code. It is on record that appellant is

continuously in jail since 20.3.2002. Thus, he has already suffered

imprisonment for a period of about 8 years. In these circumstances, he is

sentenced to the period of custody already undergone by him. He be released

forthwith if not required in any other case.

11. Appeal partly allowed.

       (RAKESH SAKSENA)                          (G.S.SOLANKI)
           JUDGE                                     JUDGE

AD/