Supreme Court of India

Basayya Prabhayya Hallur vs State Of Karnataka & Ors on 7 October, 2009

Supreme Court of India
Basayya Prabhayya Hallur vs State Of Karnataka & Ors on 7 October, 2009
Bench: Dalveer Bhandari, Mukundakam Sharma
                                        1


             IN THE SUPREME COUIRT OF INDIA
             CRIMINAL APPEALLATE JURISDICTION


        CRIMINAL APPEAL NOS. 1236-1237     OF 2002

  BASAYYA PRABHAYYA HALLUR        ....   APPELLANT(S)

                         VERSUS

  STATE OF KARNATAKA              ....   RESPONDENT(S)

                          WITH

        CRIMINAL APPEAL NOS. 1238-1239     OF 2002

  VIRABASAYYA PRABHAYYA HALLUR & ANR. APPELLANT(S)

                         VERSUS

  STATE OF KARNATAKA              ....   RESPONDENT(S)




                        O R D E R

We have heard the learned counsel for the parties

at length.

These appeals are directed against the judgment

and order dated 16.7.2002 passed by the High Court of

Karnataka in Criminal Appeal Nos. 319/1997 and 67/1997.

Brief facts which are necessary to dispose of these

appeals are recapitulated as under:

2

It is alleged that on 1.5.1991 at about 8.30

p.m., seven accused persons, namely, Virabasayya

Prabayya Hallur (A-1), Babu @ Chanamallayya (A-2),

Basayya Prabhayya Hallur (A-3), Basavaraj Hanamappa

Talwar (A-4), Laxman Hanamappa Talwar(A-5), Prakash

Hanamappa Talwar (A-6) and Suresh Hanamappa Talwar (A-

7) formed an unlawful assembly with a common object of

committing murder of the deceased Shivappa, assaulted

him and also caused injuries to PWs 1 to 4, 7 and 17

and thereby committed offences punishable under

Sections 147, 148, 302, 324 and 504 read with Section

149 of the I.P.C. On 2.5.1991 at 4.30 a.m., PW-1

Mahadevappa lodged a complaint as per Ext.P-1 on the

basis of which the entire investigation in Crime

No.60/91 started.

The Additional Sessions Judge, Bijapur framed

charges against all the accused for the offences

punishable under Sections 147, 148, 302, 324 and 504

read with Section 149 of the I.P.C.

The prosecution in support of its case examined
3

23 witnesses and got marked 26 Exhibits and 14 material

objects. The learned Sessions Judge accepted the case

of the prosecution in part and convicted accused Nos.1

& 4 for offences punishable under Section 304 Part-I

I.P.C. and sentenced them to suffer rigorous

imprisonment for seven years and to pay a fine of Rs.

500 each with default clause. Accused Nos.2, 3, 6 & 7

were acquitted of all the charges. Accused No.5 died

during the pendency of the trial.

Accused Nos.1 and 4 aggrieved by the said

judgment of the learned Sessions Judge preferred

Criminal Appeal No.67/1997 before the High Court of

Karnataka. The State of Karnataka also preferred

appeal, being Criminal Appeal No.319/1997, against the

judgment of the learned Sessions Judge. Both the

appeals were disposed of by a common judgment dated

16.7.2002 delivered by the High Court.

The High Court convicted accused No.1 under

Section 304 Part-II I.P.C. and sentenced him to undergo

rigorous imprisonment for five years and to pay a fine
4

of Rs. 500 with default clause.

So far as accused No.4 is concerned, the High

Court acquitted him under Section 304 Part-I I.P.C. but

convicted him under Section 324 of the I.P.C. and was

sentenced to undergo rigorous imprisonment for six

months and to pay a fine of Rs.1,000/- with default

clause.

As regards accused Nos.2, 3, 6 and 7, the High

Court by the impugned judgment, reversed the Trial

Court’s judgment of acquittal and convicted them under

Section 324 read with Section 149 of the I.P.C. and

sentenced them to undergo rigorous imprisonment for six

months and to pay a fine of Rs.1,000/- each with

default clause. However, the High Court acquitted all

the accused persons under Sections 302/149 and 504/149

of the I.P.C.

Our attention has been drawn to a chart which

indicates that the appellants have already undergone

actual sentence of imprisonment for more than two

months. While admitting the appeal, this Court released
5

the appellants on bail on 17th June, 2003. Now the

crucial question which arises for consideration of this

Court is whether the appellants should be sent back to

jail to serve out the remaining sentence after a lapse

of several years.

We have heard the learned counsel for the

parties. On consideration of the totality of the facts

and circumstances of the case, in our considered view,

ends of justice would be met if, while maintaining the

conviction of accused Nos.2, 4, 6 & 7, their sentence

is reduced to the period already undergone by them,

provided they pay a fine of Rs.25,000/- each within a

period of one month from the date of communication of

this order, which shall be deposited in the Trial

Court. In case the fine is not paid or deposited they

would undergo the remaining period of sentence. The

concerned trial Court is directed to ensure that the

amount of fine so deposited by the appellants is paid

to the wife of the deceased Shivappa within eight

weeks.

Now, we are left with the appeals pertaining to
6

accused Nos.1 and 3. As far as accused No.1 –

Virabasayya Prabayya Hallur is concerned, there is a

concurrent finding of fact by the Sessions Court which

has been affirmed by the High Court. He has been named

in the complaint. All the injured eye witnesses have

also named him in their statements. Specific role has

been attributed to him in commission of the murder of

deceased Shivappa. In our considered view, no

interference with the impugned judgment is called for

and consequently, the appeal filed by accused No.1,

being devoid of merit, is dismissed.

So far as accused No.3 – Basayya Prabhayya Hallur

is concerned, he was acquitted by the Trial Court. His

acquittal has been set aside by the High Court. Since

there were conflicting judgments so we have carefully

gone through the evidence and documents on record.

Mr. Krishnamani, learned senior counsel appearing on

behalf of the appellant (accused No.3) and learned

counsel appearing on behalf of the State of Karnataka

have taken us through the relevant portions of the

impugned judgment and the evidence on record.
7

Mr. Krishnamani, learned senior counsel has also

drawn our attention to the evidence of Shankarappa (PW-

3). In his testimony, it is categorically stated that

except A-3, all other accused were holding sticks. The

High Court has failed to give any cogent or convincing

reasons to set aside the findings of the Trial Court

qua A-3. The High Court was predominantly moved with

the consideration that accused Nos. 2 to 6 cannot go

scot free. But that can never be the proper reason for

setting aside the judgment of acquittal.

The principles for setting aside an order of

acquittal have been crystallised in a large number of

judgments of this Court. Sheo Swarup v. Kind Emperor,

(AIR 1934 PC 227) is one of the earliest cases where

circumstances which are relevant in setting aside a

judgment of acquittal have been enumerated in detail.

Mr. Krishnamani has also drawn our attention to

the judgment of this Court in Ghurey Lal v. State of

Uttar Pradesh, 2008 (10) SCC 450. He particularly laid

emphasis to paragraph 43 of the said judgment where

the case of Sheo Swarup (supra) has been dealt with.
8

Lord Russel writing the judgment in that case has

observed as under:

“…the High Court should and will always
give proper weight and consideration to such
matters as (1) the views of the trial Judge
as to the credibility of the witnesses; (2)
presumption of innocence in favour of the
accused, a presumption certainly not weakened
by the fact that he has been acquitted at his
trial; (3) the right of the accused to the
benefit of any doubt; and (4) the slowness of
an appellate court in disturbing a finding of
fact arrived at by a Judge who had the
advantage of seeing the witness.”

Mr. Krishnamani also referred to paragraph 44 of

the judgment in Ghurey Lal (supra) where reference has

been made to another leading case of this Court in

Surajpal Singh v. State, AIR 1952 SC 52, in which it

is stated that the presumption of innocence of the

accused is further reinforced by his acquittal by the

Trial Court as the Trial Court had the advantage of

seeing the witnesses and hearing their evidence.

Therefore, unless there are very substantial and

compelling reasons, the Appellate Court would not be

justified in reversing the judgment of acquittal. Mr.

Krishnamani has also drawn our attention to paragraph

68 of the judgment in which a leading judgment of this
9

Court in Chandrappa v. State of Karnataka, (2007) 4 SCC

415, has been dealt with. This Court reiterated therein

fundamental principles of criminal jurisprudence that

every person shall be presumed to be innocent unless he

is proved guilty by a competent court of law. The

presumption of innocence of the accused is further

reinforced, reaffirmed and strengthened by the judgment

of acquittal by the trial Court.

Mr. Krishnamani also referred to paragraph 69 of

the said judgment in which this Court has summarized

the gists of the cases and held as under:

“1. The appellate court may review the
evidence in appeals against acquittal under
Sections 378 and 386 of the Criminal
Procedure Code, 1973. Its power of
reviewing evidence is wide and the
appellate court can reappreciate the entire
evidence on record. It can review the trial
court’s conclusion with respect to both
facts and law.

2. The accused is presumed innocent until
proved guilty. The accused possessed this
presumption when he was before the trial
court. The trial court’s acquittal bolsters
the presumption that he is innocent.

3. Due or proper weight and consideration
10

must be given to the trial court’s
decision. This is especially true when a
witness’ credibility is at issue. It is not
enough for the High Court to take a
different view of the evidence. There must
also be substantial and compelling reasons
for holding that the trial court was
wrong.”

We find considerable force in the submission of

Mr. Krishnamani, learned senior counsel who appeared

for the appellant. The High Court in our considered

view was not justified in reversing the judgment of

acquittal in such a perfunctory manner. The impugned

judgment of the High Court is clearly contrary to the

well settled position of law. Consequently, the

impugned judgment of the High Court qua A-3 is set

aside and the appeal filed by him is allowed. A-3 is

acquitted of all the charges.

The appeals are disposed of accordingly.

……………….J
(DALVEER BHANDARI)

……………….J
(Dr. MUKUNDAKAM SHARMA)

NEW DELHI,
11

OCTOBER 7, 2009.