Bombay High Court High Court

Central Prison And Undergoing The vs The State Of Maharashtra on 18 February, 2010

Bombay High Court
Central Prison And Undergoing The vs The State Of Maharashtra on 18 February, 2010
Bench: P. B. Majmudar, Rajesh G. Ketkar
                                             1

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             CRIMINAL APPELLATE  JURISDICTION




                                                                                     
                               CRIMINAL APPEAL NO.1034  OF 2008 




                                                             
    1]         Arunkumar @ Kallu Rajendraprasad Pande,
               Aged : 34 years,




                                                            
    2]         Ashok @ Guddu Rajendraprasad Pande,
               Aged : 32 years,




                                              
    3]         Santosh @ Lallu Rajendraprasad Pande,
               Aged : 27 years,     
               All r/o.Bangali Chawl, Yadav Nagar,
                                   
               Pande Bakery Stores, Near Shivam,
               Vidya Mandir, Khairani Road,
               Sakinaka, Mumbai
               (At present lodged in Mumbai
           


               Central Prison and undergoing the
        



               sentence imposed upon them                             ....Appellants

     
                              Vs.





               The State of Maharashtra
               (At the instance of Sakinaka Police Station





               vide their C.R.No.85 of 2003)                          ....Respondents 
                                                     

                                     .........
    Mr.Sudeep Pasbola, for appellants.
    Mrs.V.R.Bhosale, APP for respondent-State. 
                                     .........



    cri.appeal.1034-08.sxw



                                                             ::: Downloaded on - 09/06/2013 15:37:50 :::
                                                         2

                                        CORAM                     :   P.B.MAJMUDAR &
                                                                      R.G.KETKAR, JJ.
                                        RESERVED ON         :  20  JANUARY, 2010
                                                                    th


                                        PRONOUNCED ON   :  18  FEBRUARY, 2010
                                                                    th




                                                                 
                              
    JUDGMENT : (Per R.G.KETKAR, J.)




                                                                

This appeal is preferred by the original accused Nos.1 to 3

challenging the judgment and order dated September 17, 2008 passed by

the learned Additional Sessions Judge, Greater Bombay in Sessions Case

No.449 of 2003. By the impugned judgment and order, the learned

Sessions Judge found all the accused guilty under Section 235 (2) of the

Code of Criminal Procedure, 1973 (for short “Cr.P.C.”) of the offence

punishable under Sections 302 r/w.34 Indian Penal Code (for short “IPC”).

The accused were sentenced to suffer imprisonment for life and to pay

fine of Rs.5,000/- each, in default to suffer R.I. for three months each.

The accused No.2 was convicted under Section 235(2) of the Cr.P.C. for

the offence punishable under Section 324 IPC and sentenced to suffer R.I.

for 3 years with fine of Rs.2,000/-, in default, to further suffer R.I. for one

month. The sentences of the accused no.2 were to run concurrently. The

case of the prosecution is as under.

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
3

2] Jahid Khan – informant in the present case (P.W.2) along with

brother Laik Khan (hereinafter referred as “the victim”), his brother-in-law

Zulfikar Khan PW 3 along with others were residing in New Iqbal Bakery,

situate at Munna Estate, in front of Cafe Naaz Hotel, Khairani Road,

Sakinaka, Mumbai – 400 072. They were buying bakery products from the

said bakery and also were buying milk, eggs and breads and used to sell

those articles in Hiranandani Complex, Powai and Jalwayu Vihar Society

as hawkers between 5:00 am. and 9:00 am. in the morning and 5:30 pm.

and 10.30 pm. in the evening.

3] The accused were resident of Bengali Chawl, Yadav Nagar,

Khairani Road, which was situate at a distance about 1 k.m. from the said

bakery. The accused were also dealing in the said bakery products by

purchasing them from the said bakery and also used to sell milk, eggs and

breads at other places. About 3 to 4 days prior to the incident in question,

a quarrel took place between Zulfikar PW 3 and uncle of the accused No.1,

as the accused were selling the bakery products, milk, eggs in

Hiranandani Complex, being the area where PW 2 Jahid and PW 3

Zulfikar used to sell the said products. On April 3, 2003, accused Nos.1

and 2 came to the bakery at about 4 pm. and started abusing PW 3

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
4

Zulfikar. After the exchange of hot words. The accused told that they will

come on the next date and will see what to do. They left the bakery.

4] On April 4, 2003, at about 4 p.m. all the accused came to the

said bakery and started abusing PW 3 Zulfikar. Munshi of the said

bakery and PW 2 Jahid tried to pacify the accused persons. Since there

was no response, PW 2 Jahid and the victim told them that they will lodge

complaint to the police. When PW 2 Jahid started for Sakinaka police

station from rear side Galli from the rare side door, he saw some persons

standing in the galli. He felt that they were from the side of accused. He

got frightened and came back to the bakery. PW 2 Jahid started for the

police station from the main road through Saibaba Galli. At that time, the

victim and PW 3 Zulfikar were with him. When they reached near

Siddivinayak General Stores, suddenly accused came to the spot and

intercepted them. Accused No.2 was holding belt. All the three accused

started assaulting victim and PW 2 Jahid. In order to defend himself, the

victim picked up a wooden plank. The accused no.3 picked up stone and

gave blow on the head of the victim. The victim fell down. The Victim

tried to get up and at that time, the accused no.2 caught hold of the legs of

the victim and accused no.1 gave blows of the stone on the head of the

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
5

victim. PW 2 Jahid tried to save the victim. While the accused no.1 was

trying to get up, he fell down on the wooden plank. The accused no.2

gave blow of belt to PW 2 Jahid and, consequently, he sustained injury on

the head from the backside. He ran towards bakery. PW 2 and the

Munshi of the bakery along with one Mujjabin and Badkun came to the

spot where they saw the victim lying in the injured condition and the

accused had run away.

5]

It is a case of the prosecution that Mujjabin and Badkun and

PW 2 Jahid Khan brought the Victim to Rajawadi Hospital, Ghatkopar. On

examination, the Doctor declared him dead. PW 2 Jahid was treated by

the Doctor. PW 4 Rizwan reported this fact to the bakery. At that time, the

accused no.1 also reached the hospital as he sustained injury on account

of fall on the wooden plank. The police also reached to the hospital and

PW 2 Jahid told the police that the accused had killed the victim. The

cloths of the victim namely one Khaki brown pant, one off white full shirt

having blood stains, one Sandow green baniyan and one nicker were

seized by the police. The accused no.1 was arrested by the police. He

was provided medical treatment. PSI Nandkishor Taksalkar [PW 9]

registered crime No.85 of 2003 under Sections 302, 324 r/w.34 IPC. The

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
6

inquest panchnama of dead body was prepared (exhibit 37), likewise, he

prepared panchnama of scene of offence (exhibit 16) in the presence of

two panchas. PW 9 also seized two blood stained stones, one wooden

plank, blood mixed earth from the spot under the same panchnama. He

collected the post mortem notes. The further investigation was thereafter

conducted by Police Inspector Ramsiddha Somanna Narote PW 10. He

arrested the accused, seized their cloths, recorded the statements of

witnesses, seized the cloths of the deceased. He sent the cloths of the

deceased and accused and the property seized from the spot to the

Chemical Analyzer, Mumbai. He collected the C.A. Reports which are at

exhibits 40 to 45. He also collected the injury report of the PW 2 Jahid

and accused no.1 which are at exhibits 27 and 28. After completing the

nd
investigation, the charge sheet was filed in the Court of the learned 22

Metropolitan Magistrate, Andheri, Mumbai.

6] By order dated July 14, 2003, the learned Metropolitan

Magistrate committed the case to the Sessions Court, Greater Bombay, for

trial according to law.

7] The charge was framed against the accused under Section

302 r/w.34 IPC. In so far as the accused no.2 is concerned, he was

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
7

charged for offence punishable under Section 324 IPC for causing

voluntarily hurt to PW 2 Jahid Khan by means of belt. The Charge was

read over and explained to the accused in vernacular. They pleaded not

guilty and claimed to be tried. The defence of accused is total denial and

about false implication in the case. It is the defence of the accused no.1

that at the time of incident in question, the victim had assaulted him,

hence, the crowd gathered on the spot and somebody from the crowd had

pelted stones which hit the victim and he sustained injuries and finally lost

the life. It is the further defence of the accused that the victim assaulted

accused no.1 by a wooden plank and the blood appeared on the wooden

plank as would be evident from the perusal of the CA report (Exhibit 41).

Further, the prosecution suppressed the said fact throughout and

consequently, the genesis of the prosecution’s case as also evidence of

the PW 2 to PW 4, is not trustworthy.

8] It is the defence of the accused, that PW 3 Zulfikar Khan and

PW 4 Rizwan had no occasion to witness the incident, however, since they

are the relatives of PW 2 Jahid and victim, they came to be planted as the

witnesses to the incident and their evidence is full of omissions and

contradiction and deserves to be discarded in toto.

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
8

9] The accused also raised defence that PW 3 Zulfikar and PW 4

Rizwan were not present when the victim was shifted to the Rajawadi

hospital by PW 2 Jahid with the help of others. This fact establishes that

at the time of incident PW 3 and PW 4 were not present on the spot.

10] In order to prove the charges against the accused, the

prosecution had examined 10 witnesses who can be broadly classified into

the following categories:

                                           ig    EYE WITNESSES
                                         
                1]           PW 2 :        Jahid Khan, at exhibit 17, who is also injured 

                                           witness.  He had filed the F.I.R. on April 4, 2003 

                                           which is at exhibit 18. 
           


               2]            PW 3 :        Mr.Mohd. Zulfikar, at exhibit 19.
        



               3]            PW 4 :        Mohd. Rizwan, at exhibit 20.





                                                 PANCH WITNESSES   

               1]            PW 1:         Mr.Rajesh Fulchand Gupta, at exhibit 15, who is 





                                           witness to the scene of offence panchnama at 

                                           exhibit 16.

               2]            PW 7:         Tanaji Sakharam Shinde at exhibit 32 who is

witness to the seizer panchnama of belt at exhibit

33.

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
9

3] PW 8: Jagannath Baburao Udugare, at exhibit 34, panch

witness. He is the witness to seizer of panchnama

at exhibit 35 under which cloths of the accused

were seized.

MEDICAL EVIDENCE

1] PW 5: Dr.Rajaram Narayan Marathe, at the relevant time

Medical Officer attached to Rajawadi Hospital,

whose evidence is at exhibit 23. He conducted

autopsy on the dead body of the victim and

issued P.M. Notes which are at exhibit 24.

2] PW 6: Dr.Sunil Wamanrao Bhoir, attached to Rajawadi

Hospital, as a Casualty Medical Officer. His

evidence is at exhibit 26. He examined PW 2

Jahid Khan as as also accused no.1 Arunkumar

@ Kallu Rajendraprasad Pande and submitted

injury report at exhibit 27 and 28.

INVESTIGATING OFFICER

1] PW 9 : Mr.Nandkishor Digambar Taksalkar, at exhibit 36.

He recorded the F.I.R. lodged by PW 2 Jahid

Khan at exhibit 18. He prepared inquest

panchnama at Exhibit 37 as also spot panchnama

at exhibit 16. He also seized two stones and one

wooden plank which are marked as Articles “C-1”,

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
10

“C-2” and “A”.

2] PW 10: Mr.Ramsiddha Somanna Narote, exhibit 39, at the

relevant time attached to Sakinaka Police Station.

He prepared spot panchnama exhibit 16 and

seized the cloths of the accused. He recorded

statements of the witnesses and also collected

blood samples of the accused from the Medical

Officer. The blood samples of the victim as also

complainant PW 2 were collected and sent to the

Chemical Analyser. He placed on record the

reports of the Chemical Analyser at exhibit

40 to 45.

11] On the basis of the material on record, as stated earlier, the

learned Sessions Judge convicted the accused under Section 302 r/w.34

IPC and sentenced to suffer R.I. For life and to pay fine of Rs.5,000/-, in

default, to suffer R.I. for 3 months each. The accused no.2 who was

convicted for the offence punishable under Section 324 IPC and

sentenced to suffer R.I. for the 3 years with fine of Rs.2,000/-, in default,

further R.I. for one month. The sentences of the accused no.2 were to run

concurrently.

12] In support of this appeal, we have heard Mr.Sudeep Pasbola,

learned counsel for the appellants and Mrs.V.R.Bhosale, Learned APP for

respondent – State. The learned Counsel for the parties have taken us

through the evidence on record.

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
11

13] Mr.Pasbola, learned counsel for the appellants submitted that

it is the case of the prosecution that the incident took place at about 4 pm.

on April 4, 2003 in a busy locality. However, the prosecution has not

examined any independent witness to substantiate its case. The eye

witnesses PWs 2, 3 and 4 are the interested witnesses and the Court has

to consider their evidence with due care and caution. He further submitted

that admittedly in the instant case, the accused no.1 sustained injury and

the prosecution has not offered any explanation on this aspect. He relied

upon several judgments in support of this contention. Mr.Pasbola also

submitted that PW 3 Mohd. Zulfikhar and PW 4 Mohd. Rizwan were not

present on the spot and their presence is extremely doubtful. They cannot

be termed as an eye witness. This is substantiated from the evidence of

PW 2 Jahid exhibit 17 as also FIR exhibit 18. He further submitted that, at

any rate, in the facts and circumstances of the case, Section 34 IPC has

no application. As also, Section 302 IPC has no application. The case

squarely falls under the exception 4 of Section 300 IPC. He submitted

that the accused were not carrying any weapon and it shows that there

was no intention on the part of the accused to commit offence punishable

under Section 302 IPC. On the contrary, from the evidence of PW 2 Jahid,

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
12

it would be evident that, it was the victim who picked up the wooden plank,

and thereafter, the accused picked up the stone. He submitted that the

accused were not agressors. Mr.Pasbola further submitted that the case

of the prosecution is that the accused no.3 picked up the stone and gave

blow on the head of the victim. The accused no.3 did not know that

thereafter the accused no.2 will catch hold of the legs of the victim. The

accused no.2, in turn, did not know/was not aware that thereafter the

accused no.1 will give blows on the head of the victim. Thus, in the instant

case, Section 34 IPC has no application whatsoever. In support of this

submission Mr.Pasbola relied upon several judgments which will be

referred in the due course.

14] On the other hand, Mrs.V.R.Bhosle, learned APP supported

the impugned judgment. She submitted that in the present case, there are

three eye witnesses and one of them namely PW 2 is an injured witness.

The cloths of the accused were recovered and there were blood stains on

it. The injuries were caused by stones i.e. Articles C-1, C-2 on which

blood group “O” was found. PW 5 Dr.Marathe opined that injury no.4

caused to the victim was sufficient in the ordinary course of nature to

cause death. She submitted that in the FIR names of the three accused

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
13

were mentioned. The prosecution has explained the injuries on accused

no.1. Doctor examined accused no.1 and PW 2. The history was narrated

to the effect that the assault was made by many persons with multiple

objects. She submitted that there are no fatal contradictions/omissions in

the evidence of the eye witnesses.

15] In order to appreciate the rival contentions raised on behalf of

the parties, let us examine the evidence laid by the prosecution. In order

to prove the guilt of the accused, the prosecution has examined three eye

witnesses apart from the panch witnesses, the Doctors and the

investigating officers. PW 2 Zahid Khan is the complainant. He deposed

that on April 3, 2003, the accused nos.1 and 2 came to the bakery and

started abusing PW 3 Zulfikar. After the exchange of hot words, they told

that they will come on the next day and will see what to do, and thereafter,

they left. On April 4, 2003 at 4 pm. All the three accused came to the

bakery and started abusing PW 3 Zulfikar. The Munshi of bakery namely

Khujir and Jahid tried to pacify the accused persons. Since there were no

response, Jahid and PW 3 Zulfikar told them that they will lodge complaint

to the police. When Jahid started for Sakinaka police station from the rear

side galli from the rear door, he saw some suspicious persons. He felt that

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
14

they are from the side of accused. He came back to the bakery and

started to the police station from the main door through Saibaba galli. At

that time, the victim and PW 3 Zulfikar were with Jahid. When they

reached near the Sidhivinayak General Stores, suddenly the accused

came and intercepted them. Accused no.2 was holding a belt. All the

three accused started assaulting the victim and Jahid. Therefore, the

victim picked up a wooden plank to defend himself. The accused no.3

picked up a stone and gave blow on the head of the victim. The victim fell

down. Then he tried to get up, at that moment the accused no.2 caught

hold his legs and accused no.1 gave repeated blows of stone on the head

of victim. PW 2 Jahid tried to save the victim. While the accused no.1

was getting up, he fell on the wooden plank. Accused no.1 gave blow of

the belt to Jahid and he sustained injury on the head from backside. He

ran towards the bakery to tell the incident to the Munshi of the bakery.

Then Jahid and Munshi of bakery namely Khujir along with Mujjabin and

Badkun came to the spot where then saw that the victim was lying in the

injured condition and accused had run away. He further deposed that

Mujjabin and Badkun and Jahid brought the victim to Rajawadi Hospital,

Ghatkopar and on examination the Doctor declared him dead. Jahid was

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
15

also treated by the Doctor. By that time, the accused no.1 reached the

hospital as he also sustained injuries due to the wooden plank. The police

also reached to the hospital and then Jahid told the police that the accused

have killed the victim.

16] In the cross-examination PW 2 Jahid deposed that 4-5 days

prior to the date of incident, quarrel took place between PW 3 Zulfikar and

uncle of accused no.1 at Hiranandani Complex. There was minor verbal

abuse on account of customers of each other. Mr.Pasbola, learned

counsel for the appellants, submitted that there is omission in the

deposition of PW 2 Jahid to the effect that though he stated to the police

that 4-6 persons standing in the galli were found suspicious to him, it was

not specifically mentioned in the FIR to that effect. Again he could not

explain why it was not stated in the FIR that PW 3 Zulfikar was also with

them while going to the police station. Again he could not explain the

omission in the FIR to the effect that the victim did not try to run away.

PW 2 Jahid also could not explain why it was not recorded in the FIR that

accused no.2 started weaving belt. Mr.Pasbola submitted that the victim

picked up the wooden plank, and thereafter, stone was picked up by the

accused. Thus, the accused were not aggressors. He further submitted

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
16

that PW 2 Jahid deposed that it is not true that when he started running

towards the bakery, PW 3 Zulfikar was also running towards the bakery.

He also invited our attention to the omission in the evidence of PW 2 to the

effect that though he claims to have informed the police that along with the

Munshi of bakery and himself, Mujjabin, Badkun and Rizwan had came on

the spot of offence, the said fact is not found in the FIR. It is also not found

in the FIR that PW 4 Rizwan telephoned from the hospital to bakery and

reported the incident to the Munshi of Bakery. Mr.Pasbola also submitted

that when the Doctor attached to the hospital asked him about the history

of injuries, the PW 2 did not tell the Doctor that they assault was by many

people by multiple objects. As against this, PW 6 Dr.Bhoir, the Casualty

Medical Officer attached to Rajawadi hospital deposed that the injured PW

2 Jahid gave the history of assault by many people by multiple objects. He

invited our attention to the injury report exhibit 27 which supported the

statement of PW 6 that many people assaulted Jahid with multiple objects.

On the basis of this material, Mr.Pasbola submitted that the mob was

gathered on the spot and assaulted PW 2 Jahid and none of the accused

have assaulted him.

17] PW 3 Zulfikar deposed that one of the accused tried to do the

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
17

business in their area i.e.Hiranandani Complex. He told him not to go to

the said area for doing the business. On that count, there was quarrel

between him and one of the accused. On April 3, 2003 at about 4 pm.

Accused no.1 and 2 abused him in filthy language. At that time, PW 2

Jahid and victim were present in the bakery. Accused nos.1 and 2

threatened him and informed that they will carry on the business in

Hiranandani Complex area. They also threatened that they will see him

tomorrow. On the next day i.e. April 4, 2003, between 3:45 pm and 4 pm.

all the three accused come to Iqbal bakery and started abusing. They

started quarreling with him. Munshi of the bakery tried to pacify the

accused persons. Accused continued the quarrel, and therefore, he told

them that he is going to lodge the complaint in the police station. The

victim and PW 2 Jahid started to proceed from the rear side galli of the

bakery. They saw the crowd in the said galli and therefore they came

back. Thereafter, he started from the main door of the bakery. The victim

was followed by PW 2 Jahid and Zulfikar. When they reached upto

Siddhivinayak store, all of a sudden, the accused came on the spot.

Accused no.2 started weaving the belt and assaulted the victim. The

victim picked up a wooden plank which was lying in the galli for his

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
18

defence. At that time, accused no.3 picked up a stone and gave blow to

the victim on his head. The victim fell down and again tried to get up. At

that time, the accused no 2 caught hold of the legs of the victim and

accused no.1 gave him 4-5 blows successively on is head. PW 2 Jahid

rushed there to save the victim. At that time, accused no.2 gave blow to

PW 2 Jahid. He got assault on his head from backside. In order to save

himself, he ran towards the bakery. Accused no.1 chased, but, fell down.

Zulfikar also ran towards the bakery and accused no.1 followed him. PW 2

Jahid shouted “mar dala, mar dala” while running to the bakery.

Thereafter, the Munshi of bakery namely Khujir, Mujjabin, Padaku and PW

4 Rizwan came out of bakery and they went to the scene of offence. They

saw that the victim was lying down and he was injured with the pool of

blood. All the accused had already run away from the scene of offence.

The Munshi of bakery advised them to take the victim to the hospital.

Badkun and Mujjabin took the victim to Rajawadi hospital, Ghatkopar, in a

taxi. PW 3 Zulfikar reached the hospital within half an hours time. Then

he came to know that the victim was already dead. He identified the

wooden plank and stones. He, however, could not identify the belt.

18] Mr.Pasbola, learned counsel for the accused submitted that

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
19

there is contradiction in the deposition of the PW 3 in respect of the hot

exchange and abuses. He invited our attention to the portion of the

evidence of PW 3. It is submitted that when the attention of the PW 3 was

invited to the portion marked “A” in his statement dated April 5, 2003, he

deposed that he, along with PW 2 Jahid, ran towards the bakery together,

however, PW 2 Jahid deposed that he alone went to the bakery. He

submitted that in the statement recorded by the police, it is not recorded

that PW 3 told the accused that he is going to lodge a complaint in

Sakinaka police station. PW 3 could not explain why the following details

are not reflected in the statement recorded by the police viz (1) that Jahid,

victim and himself started to go from the rear side galli of the bakery and

after observing the mob of people in the galli they came back to the

bakery; (2) that near the Siddhivinayak Stores all of a sudden the accused

came; (3) that accused no.2 started weaving his belt and assaulted the

victim; (4) that accused no.3 picked up a stone and give blow to the

victim on his head; (5) that he told the police that accused no.1 gave 4-5

blows of stone to the victim on his head. Mr.Pasbola, therefore, submitted

that in view of this fatal omissions and contradictions the very presence of

PW 3 at the time of incident, creates grave doubt.

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
20

19] PW 4 Rizwan deposed that on April 4, 2004 at 4 pm., he was

sleeping in the bakery. He heard commotion outside the bakery. He saw

the three accused quarreling with Jahid, Zulfikar and the victim. They

were abusing each others. The Munshi of bakery came out and settled

the dispute between them. Thereafter, PW 2, victim and PW 3 Zulfikar

told the accused that they are going to lodge the complaint with the police,

and accordingly, they left the place. He noticed that the accused

followed them. After sometime, he followed them as he thought that they

might again quarrel among themselves. When the accused reached near

Siddhivinayak galli, they started assaulting the victim and PW 3. He saw

the belt in the hand of accused no.2. At that time, the victim picked up a

wooden plank which was lying at the place of offence. In the meantime,

accused no.3, picked up a stone and gave blow of stone on the head of

the victim. The victim fell down. The victim tried to get up, however, then

the accused no.2 caught hold of the legs of victim and accused no.1 gave

two or three blows of the stone on the head of victim. PW 2 tried to save

the victim. Thereafter, PW 2 ran towards the bakery. When PW 2 tried to

save the victim, accused no.2 gave blow of belt on the head of PW 2.

Therefore, he frightened on account of said incident, and thereafter, all the

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
21

accused fled away from the scene of offence. After sometime, the Munshi

of bakery, PW 2 Jahid, Mujjabin, and Badkun came there. Mujjabin and

Badkun took the victim to the Rajawadi Hospital, Ghatkopar along with PW

2 in a taxi. Thereafter, he went to the Rajawadi Hospital where he met PW

2 Jahid. PW 2 informed him that he should go to bakery and inform that

the victim is dead. Accordingly, PW 4 Rizwan gave a telephone call to the

Munshi of bakery and informed that the victim is dead. He identified the

belt used by accused no.2 as also the two stones. He, however, was not

in a position to say which stone namely Article “C-1” and “C-2” were in the

hands of which accused. He also identified the wooden plank.

20] In the cross-examination, PW 4 Rizwan deposed that he

rushed to the Rajawadi hospital at around 6:30 pm. At that time, he did

not notice the police at the hospital. He also did not see accused no.1 at

Rajawadi Hospital. He did not notice any injury on the person of accused

no.1 at the time of incident. On the day of incident, accused no.1 fell on a

wooden plank while running away. Though he saw him falling on the

wooden plank, he could not tell as to on which part of the body the

accused no.1 sustained injury. He did not notice any injury on the head of

the accused as also on his shoulder or on his back. When he went to the

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
22

bakery, the Munshi of bakery was not present. At that time, the police

had not arrived at the bakery. His statement was recorded by the police on

the next day. After the incident, till he visited to Sakinaka police station on

the next day, he did not disclose the incident to anyone. He did not come

across the police after the incident till his statement was recorded on the

next day. He further deposed that there were number of planks and

stones lying on the scene of offence and he had no specific reason to

identify Articles “A” “C-1” and “C-2” in the hands of accused. He identified

the belt because at the time of incident he had seen the belt in the hands

of the accused. He further deposed that it did not happen that Jahid came

to the bakery premises and intimated him, Munshi, Zlfikar and Badkun that

the victim has been killed, therefore, he along with others visited the scene

of offence. He further deposed that he had not seen PW 3 Rizwan at the

place of offence. Mr.Pasbola submmitted that PW 4 Rizwan is not an eye

witness. He was not present at the time of incident. He submitted that

PW 2 deposed that when he went to the bakery to report to Munshi that

the victim is killed, at that time, Mujjabin, Badkun and PW 4 Rizwan were

present in the bakery. It therefore follows that PW 4 was not present at

the time when the incident occurred. Even, PW 2 did not disclose the

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
23

presence of PW 4 at the time of occurrence of incident. It is only after the

incident, PW 2 went to report the incident to the Munshi of bakery. At that

time PW 4 Rizwan was present in the bakery. This, therefore, rules out the

presence of PW 4 Rizwan when the incident occurred. He further

submitted that even the perusal of deposition of PW 3 indicates that PW 4

was not present when the incident in question occurred. In fact, PW 4 in

cross-examination deposed that he had not seen PW 3 Zulfikar at the

scene of the offence at the time of incident. Mr.Pasbola further submitted

that PW 3 Zulfikar, on the other hand, deposed that he along with PW 2

Jahid ran towards the bakery together. However, PW 2 Jahid specifically

deposed that it is not true that when he started running towards the bakery,

PW 3 Zulfikar was also running towards the bakery. PW 2 Jahid further

admitted that the presence of PW 3 Zulfikar is not spelt out in the police

station while recording the FIR. On that basis, he submitted that PW 3

Zulfikar and PW 4 Rizwan are not the eye witnesses.

21] We are unable to accept the submission of Mr.Pasbola that

PW 3 Zulfikar is not an eye witness to the offence. It is relevant to note

that the incident in question is not disputed by the appellants. The case of

the prosecution is that as the accused were carrying on the business in

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
24

Hiranandani Complex where PW 2 and 3 and the victim were also carrying

on the same business in the same area. Therefore, there was dispute

between them on the point of the area of business and on that count the

quarrel took place between PW 3 Zulfikar and one of the accused. On

April 3, 2003, the accused nos.1 and 2 came to the bakery and abused

PW 3 Zulfikar in the presence of PW 2 Jahid and victim. On the next day

i.e. April 4, 2003, the accused came to the bakery at about 4 pm and

started quarreling with PW 3 Zulfikar. The Munshi of bakery tried to pacify

the accused persons and since there was no response, PW 2 Jahid, PW

3 Zulfikar and victim decided to lodge the complaint to police. The origin

of the incident in question is basically the business rivalry between PW 3

on one hand and the accused on the other. Merely because the presence

of PW 3 is not mentioned in the FIR, one cannot reach to the conclusion

that PW 3 was not present. The evidence of PW 2 Jahid and PW 3

Zulfikar on the point as to how the the incident in question took place is

coherent and consistent. Merely because in the deposition PW 2 Jahid

stated that “it is not true that after the assault on the victim he started

running towards the bakery PW 3 Zulfikar was also running towards

bakery” on one hand and in the deposition PW 3 stated that he and PW 2

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
25

Jahid were running together, there is contradiction in that regard, it cannot

be said that PW 3 Zulfikar was not present. The presence of PW 3 Zulfikar

at the time of incident is quite natural in the background of the facts and

circumstances of the case. We are also not impressed by the submission

advanced by Mr.Pasbola to the effect that PW 3 Zulfikar deposed that PW

2 Jahid, after the assault on victim, while running towards the bakery

shouted “mar dala, mar dala” and this fact is not recorded in the statement

of PW 3 Zulfikar recorded by the police. In our opinion, the accused cannot

take advantage of this omission. The omission is insignificant. We are

therefore not impressed by the submission that PW 3 Zulfikar was not

present at the time of incident and consequently he is not an eye witness.

22] In so far as PW 4 Rizwan is concerned, we find that PW 2

Jahid deposed that after the assault on the victim, he went to the bakery

for reporting and at that time PW 4 Rizwan was present. PW 3 Zulfikar

also had not deposed the presence of Rizwan at the time of incident. We

are, therefore, of the opinion that PW 4 cannot be said to be an eye

witness to the said incident. It is however true that PW 4 Rizwan visited

the hospital.

23] The prosecution has examined PW 6 – Dr. Sunil Bhoir, a

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
26

Casualty Medical Officer attached to the Rajawadi Hospital. He examined

PW 2 Jahid as also the accused no.1 Arunkumar. He deposed that PW 2

Jahid gave the history of assault by many people by multiple objects. He

also examined accused no.1 who also gave history of assault with multiple

object by many people. He deposed that the accused no.1 sustained

multiple contusion marks on the back and shoulder and the said injury

could have been possible due to fall on hard and blunt substance.

Mr.Pasbola, learned counsel for the appellants, submitted that the

prosecution has not explained the injury of accused no.1. He submitted

that the non explanation of the injury sustained by accused no.1 at the time

of occurrence or in the course of incident is very important circumstance,

from which, the court can draw the following inferences:

a) That the prosecution had suppressed the genesis and

origin of the occurrence and has thus not presented the

true version.

b) That the witnesses denied the presence of the injuries

on the person of the accused are lying on a most

material point and therefore their evidence is unreliable.

c) That in a case there is a defence version which explains

the injuries on the person of the accused it is rendered

probable so as to thrown doubt on the prosecution

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
27

case.

He submitted that the omission on the part of the prosecution to explain

the injuries on the person of the accused no.1 assumes much greater

importance where the evidence consists of the interested or inimical

witnesses or where the defence gives a version which competes

improbability with that of the prosecution version. In support of this

submission, Mr.Pasbola, learned counsel for the appellants, relied upon a

decision of the Apex Court in the case of Lakshmi Singh and others Vs.

State of Bihar, 1976 SCC (Cri) 671.

24] On the other hand, Mrs.Bhosale, learned APP for respondent

State, has submitted that the prosecution has satisfactorily explained the

injuries of accused no.1. She submitted that in the FIR at exhibit 18 lodged

by PW 2 Jahid, he clearly stated that when he went to save the victim, the

accused no.1 while getting up, fell down on the wooden plank. This

version is supported by PW 3 Zulfikar when he deposed that PW 2 Jahid

apprehending further attack ran towards the bakery and on account of

assault on the head, but, accused no.1 then followed him. However, while

running, accused no.1 fell down, and therefore, he sustained injury.

From the nature of injuries received by the accused No.1, it would appear

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
28

that the same were simple and miner ones. Mrs.Bhosale, learned APP

therefore submitted that the prosecution has satisfactorily explained the

injuries. She submitted that even otherwise the non-explanation of the

injuries on the accused cannot ipso facto be ground for throwing out the

prosecution case especially when it is supported by the eye witnesses

including the injured witness. She relied upon the judgment of the Apex

Court in the case of Amar Malla and others Vs.State of Tripura, 2002

Cri.L.J. 4117 and submitted that the prosecution has proved its case

beyond reasonable doubt.

25] In the FIR exhibit 18, PW 2 Jahid Khan had stated that the

accused no.1 while getting up, fell down on the wooden plank. This

version is supported by PW 3 Zulfikar in his oral evidence. PW 6 Dr.Sunil

Bhoir deposed that the injury is possible if one falls on a hard and blunt

surface. As held by the Apex Court in the case of Amar Malla (Supra) even

otherwise the non explaination of the injuries on the accused can not ipso

facto be ground for throwing out the prosecution case especially when it is

supported by the eye witnesses including injured witness PW 2. From the

evidence on record we are satisfied that the accused were aggressors and

the prosecution has already brought on record the genesis and origin of

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
29

the occurrence. We are, therefore, satisfied that the prosecution has

satisfactorily explained the injury of the accused no.1. That apart, in the

present case, PW 2 Jahid and PW 3 Zulfikar are the eye witnesses and as

observed earlier they have given coherent and consistent version about

the occurrence of the incident.

26] The prosecution has examined PW 5 Dr.Rajaram Marathe,

Medical Officer attached to the Rajawadi Hospital, who conducted autopsy

on the dead body of the victim and issued P.M. notes exhibit 24. The

prosecution has duly proved the P.M. report at exhibit 24. The

prosecution has also examined PW 7 Tanaji Sakharam Shinde who is the

witness to the seizer panchnama of belt exhibit 33 and PW 8 Jagannath

Baburao Udugare who is the panch witness to the seizer panchnama

exhibit 35 under which the cloths of the accused were seized. The

prosecution has proved these panchnamas.

27] Mr.Pasbola, learned counsel for the appellants, submitted that

in the facts and circumstance of this case, Section 34 IPC is not

applicable. He submitted that the incident in question occurred at the spur

of moment and it is not outcome of a pre-arranged plan. There was not

meeting of minds of the accused persons. He submitted that the victim

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
30

initially picked up the wooden plank, and thereafter, accused no.3 picked

up the stone and gave blow on the head of the victim, due to which the

victim fell down. At that time, accused no.1 did not know that accused no.2

will catch hold of the legs of the victim. Accused no.2, in turn, did not know

that, thereafter, accused no.1 will give blows on the head of the victim. In

support of this submission Mr.Pasbola relied upon the following

judgments:-

(1) Shambhu Kuer Vs. State of Bihar, (1982) 1 SCC 486.

(2) Dajya Moshya Bhil and others Vs. State of Maharashtra, 1984
SCC (Cri) 611..

(3) Harbans Nonia and another Vs.State of Bihar, 1993 SCC (Cri)

257.

(4) Kashmira Singh Vs. State of Punjab, 1995 SCC (Cri) 890.

(5) Badruddin Vs.State of U.P., 1998 SCC (Cri) 1619.

(6) Mithu Singh Vs. State of Punjab, 2001 SCC (Cri) 668.

(7) Babu Ram and another Vs. State of U.P. and others, 2002

SCC (Cri) 1400.

28] On the other hand, Mrs.Bhosale, learned APP submitted that

Section 34 really means that if two or more persons intentionally do a

common thing jointly, it is just the same as if each of them had done it

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
31

individually. It is a well recognised cannon of criminal jurisprudence that

the Courts cannot distinguish between co-conspirators, nor can they

inquire, even if it were possible as to the part taken by each in the crime.

Where parties go with a common purpose to execute a common object

each and every person becomes responsible for the act of each and every

other in execution and furtherance of their common purpose; as the

purpose is common, so must be the responsibility. She relied upon the

judgment of the Apex Court in the case of Parasa Raja Manikyala Rao and

another Vs. State of A.P., 2004 Cri.L.J. 390.

29] From the evidence on record, it cannot be said that the

accused had a common intention from the beginning regarding

committing murder of the victim as they were not following the victim with

any deadly weapon. As per the evidence of prosecution, none of the

accused were having any deadly weapon with them. However, after

chasing the victim and others, they started exchanging the words and

altercation took place between both the sides. At that time, accused no.3

picked up a stone which was lying on the road and gave blow on the head

of the victim. Accused no.2 caught hold of the victim and thereafter

accused no.1 gave series of successive blows on the head of the victim. It

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
32

cannot be said that accused followed the victim with an intention to commit

murder. However, in a given case, common intention can be developed

even at the spur of a moment. The fact that accused No.2 caught hold the

legs of the deceased and prevented him from being run away, which

facilitated accused No.1 to give fatal blows to the deceased, would suggest

that at a spur of moment common intention was developed between

accused No.1 and 2. As we have stated earlier that it cannot be said that

from the beginning the accused had gone with an intention to commit

murder of the deceased as they had not gone with any deadly weapon

with them. However, ultimately unfortunate incident happened in which

accused Nos.1 and 2 actively participated in committing the murder of the

deceased. In our view, accused No.1 and 2 even for their individual act,

can be said to have committed act of brutal murder of the deceased and

they are required to be convicted for the offence punishable under Section

302 IPC. In the instant case it is not possible to say that there was a

common intention of all the accused to commit murder of the victim. The

individual role of each of the accused is required to be considered to find

out as to which crime he has committed. Since the accused no.3 had

given one blow of the stone on the head of the victim, it cannot be

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
33

attributed to be a vital injury. Therefore, he cannot be convicted under

Section 302 IPC. We have thoroughly gone through the evidence on

record and we have found that there was no common intention on the part

of accused no.3 to commit the murder of the victim.

30] Accused no.2 was holding belt and for the purpose of defence

the victim picked up a wooden plank. At that point of time, accused no.3

picked up a stone and gave blow on the vital part of body of the victim

namely head. The impact of blow was such that victim fell down. At that

time, accused no.2 caught hold of the legs of the victim when he tried to

get up. If the accused no.2 were not to hold the legs of the victim, possibly

he could have escaped. However, since the accuse no.2 caught hold of

the legs of the victim he could not escape, and thereafter, the accused no.

1 gave repeated blows of stone on the vital part of the victim namely head.

The accused no.2 clearly facilitated the assault made by the accused no.1

on the victim. The prosecution has established that there was a common

intention of the accused No.1 and 2 which was developed at the spur of

the moment. So as to ensure that PW 2 Jahid, PW 3 Zulfikar and the

victim do not report the matter to the police and each of them had

participated in the same manner in the act constituting offence. We are,

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
34

therefore, satisfied that the prosecution has established a common

intention as also applicability of Section 34 IPC in so far accused No.1 and

2 are concerned.

31] In the case of Shambhu Kuer (Supra), the conviction of

appellant therein was upheld by the High Court with the findings that he

continued to hold the deceased till the assault was completed by Mandip.

One of the three injuries on the deceased one which had pierced the right

lung, was according to the medical witness, sufficient to cause the death in

the ordinary course. In that the eye witness did not clearly state that the

appellant continued to hold the deceased till the assault was over. It

appeared in the evidence that Shambhu Kuer caught hold of the deceased

and the latter scuffled to get himself released. Immediately thereafter

Mandip took out a knife and started assaulting the deceased. In that

context it was held that from the mere fact that the appellant caught hold of

the deceased and scuffled with him, while Mandip took out a knife and

commenced the assault, it cannot be inferred beyond reasonable doubt,

that he shared the intention of Mandip to murder the deceased. In the

instant case, we have already held that the accuse no.2 caught hold of the

legs of victim and accused no.1 gave successive blows on the head of the

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
35

victim. In fact, as the accused no.2 caught hold of the legs of the victim he

could not escape. The case of Shambhu Buer (supra) does not advance

case of the appellants any further.

32] In the case of Dajya Moshya Bhil (supra) the appellants no.2

and 3 therein along with appellant no.1 chased Gunjarya when he tried to

escape from the scene of occurrence. It was also brought in the evidence

that the appellant nos.2 and 3 pelted stones but no one said whether the

stones hit Gunjarya. The gap in the evidence in this behalf was sought to

be filled in by a reference to the medical evidence which indicated that

Gunjarya had suffered two lacerated wounds. The prosecution has laid

the evidence in the instant case which clearly bring home the sequence in

which the accused assaulted victim as also PW 2. The Judgment in the

case of Dajya (Supra) does not advance the case of the appellant any

further.

33] In the case of Harbans Nonia (Supra) on the basis of material

on record the Apex Court came to the conclusion that the two appellants

before it did not have any intention to participate with one Shyambali Nonia

to cause death of the deceased. The facts in the present case are

materially different from the facts in the case of Harbans Nonia (Supra). In

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
36

the case of Kashmira Singh (Supra) it was observed by the Apex Court

that the appellant tried to pick the pocket of PW 5 who called the deceased

and the deceased tried to catch hold of the appellant and it was a sudden

act on the part of William who picked out a knife from his pocket and

inflected a single injury on the deceased. Under these circumstances, it

was held it could not be said that the appellant and Sukhchain Singh had

prior knowledge that William was armed with a knife and the part played by

William could not be a conjoint act so as to attract the element of common

intention on the part of the appellant as well as Sukhchain Singh.

34] We have already held that in the instant case the prosecution

has established applicability of Section 34 IPC as accused No.1 and 2 had

a common intention to commit the offence. It is also relevant to note that

in the case of Kashmira Singh (Supra), the learned Sessions Judge had

acquitted the appellant and Sukhchain Singh which was reversed by the

High Court. In that context, the Apex Court in paragraph No.3 observed

that the High Court did not examine reasons given by the Sessions Court

for acquitting the appellant and Sukhchain Singh. It may be possible that

two views are possible, but the view taken by the Sessions Judge in that

case could be said to be unsound.

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
37

35] In the case of Badruddin (Supra) the Apex Court came to the

conclusion that it was difficult to sustain the conclusion that there was

common intention between the appellant and other persons to kill the

deceased. It was also observed that though establishing common

intention is a difficult task for the prosecution, yet, however difficult it may

be, the prosecution has to establish by evidence, whether direct or

circumstantial, that there was a plan or meeting of mind of all the

assailants to commit the offence, be it prearranged or on the spur of the

moment but it must necessarily be before the commission of the crime.

Where direct evidence is not available, it has to be inferred from the

circumstantial evidence. In the present case, from the material brought

on record by the prosecution we are satisfied that the prosecution has

established its case.

36] In the case of Mithu Singh (Supra) on facts it was held by the

Apex Court that there was nothing on record to draw the inference that the

co-accused had gone to the house of the deceased with the intention of

causing her death and such intention was known to the appellant, much

less shared by him. It was observed in paragraph No.6 as under:-

“6. To substantiate a charge under Section 302 with the aid of

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
38

Section 34 it must be shown that the criminal act complained

against was done by one of the accused persons in

furtherance of the common intention of both. Common

intention has to be distinguished from same or similar

intention. It is true that it is difficult, if not impossible, to collect

and produce direct evidence in proof of the intention of the

accused and mostly an inference as to intention shall have to

be drawn from the acts or conduct of the accused or other

relevant circumstances, as available. An inference as to

common intention shall not be readily drawn; the culpable

liability can arise only if such inference can be drawn with a

certain degree of assurance……”

37] In the case of Babu Ram (Supra) the Apex Court recorded

that the prosecution case itself was that there was no prior meeting of the

minds of co-accused. In view of this, in the present case, the reliance

placed by Mr.Pasbola, learned counsel for the appellants, on the judgment

of the Apex Court referred herein above is of no assistance to the

appellants.

38] Mr.Pasbola submitted that the incident in question occurred at

the spur of moment. He further submitted that the accused were not

carrying any weapon, and therefore, they had no intention to kill the victim.

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
39

He submitted that, Section 302 IPC is not applicable. In support of his

submission he relied upon the following judgment :-

(1) Ram Karan and others Vs.State of Uttar Pradesh, 1982 SCC

(Cri) 386.

(2) Arvind Kumar Vs. State of Uttar Pradesh, 1988 SCC (Cri) 132.

(3) Khuman Singh and others Vs. State of M.P., 2005 SCC (Cri)
1451.

On the other hand, Mrs.Bhosale, APP submitted that the accused in

furtherance of their common intention committed the offence. There was

pre-arranged plan among the accused to ensure that PW 2 Jahid, PW 3

Zulfikar and victim do not report the matter to the police. They have also

threatened these persons earlier that they will see what to do next. Since

PW 3 Zulfikar insisted that the accused persons should not carry on the

business in their area and since the accused persons intended to carry on

their business in the same area, accused committed offence in question.

39] In the case of Ram Karan and others (Supra) in paragraph no.

6 the Apex Court observed that both sides were in an exasperated mood.

Suddenly at the spur of the moment there ensued a quarrel. Prakash

Chandra and Umesh Chandra on the side of the prosecution died and

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:50 :::
40

Chhotelal on the side of the accused died and each of them met a

homicidal death. On the side of the prosecution Dinesh Chandra was

injured, on the side of accused Ram Karan was injured. From this an

irresistible inference ensued that Exception 4 to Section 300, IPC would be

attracted. The exception provides that culpable homicide is not murder, if

it is committed without premeditation in a sudden fight in the heat of

passion upon a sudden quarrel and without the offenders having taken

undue advantage or acted in a cruel or unusual manner. In the present

case, we have already held that the accused No.3 cannot be held guilty of

the offence under Section 302 IPC and the common intention was

developed between the accused No.1 and 2 at the spur of the moment.

The case of Ram Karan (Supra) does not advance the case of present

appellants any further.

40] In the case of Arvind Kumar (Supra), on the fateful day, the

appellant Arvind Kumar and the deceased Om Prakash Gupta, who were

the student of Motilal Nehru Regional Engineering College, Allahabad,

came late and were not allowed to join their classes. They took the key

from PW 4 Ajit Singh and went to his room in the hostel. When PW 4

came to his room he found the appellant and the deceased playing a game

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:51 :::
41

of cards. There was a sudden quarrel leading to an altercation and the

appellant whipped out a knife and struck two blows on the deceased

resulting in his instantaneous death. The facts in the case at hand are

different from the facts in the case of Arvind Kumar (Supra).

41] In the case of Khuman Singh (Supra) the Doctor who

conducted post mortem examination did not state that he had found any

injury which was sufficient in the ordinary course of nature to cause death.

In paragraph 10, the Apex Court, on the basis of material on record,

observed that the occurrence took place suddenly and there was no

premeditation on the part of the appellants. The case of Khuman Singh

(Supra) also is of no assistance to the present appellants.

42] The prosecution has examined PW 5 Dr.Rararam Narayanrao

Marathe at exhibit 23. At the relevant time he was working as the Medical

Officer at Rajawadi Hospital. He carried out post mortem examination of

the victim on April 5, 2003. On external examination, he found following

external injuries:-

i. CLW 4 cm X 1 cm bone deep verticle with contuse

margin 1.5 cm on right forehead.

ii. CLW 3 cm X 1 cm. Bone deep verticle with contuse

margin 1 cm on left forehead.

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:51 :::
42

iii. CLW 5 cm X 1 cm bone deep, oblique with contused

margin 1 cm on left forehead.

iv. CLW 3 cm X 1 cm bone deep, horizontal with contused

margin 1 cm on frontal region with depressed fracture

on frontal bone.

v. CLW 2 cm X 1 cm skin deep, oblique behind left ear.

vi. Contusion 5 cm X 4 cm reddish colour on left scapular

region.

vii. Contusion 5 cm X 2 cm reddish colour on behind neck.

viii.Minor contusion on left shoulder, below left angle of

mandible left cheek and right cheek.

On internal examination, he noticed depressed fracture of frontal bone.

There was subdural hamorrage on frontal lobe. According to this witness,

the cause of death was shock due to fracture skull. It was unnatural. The

injuries were fetal in ordinary course of nature. He deposed that the

injuries mentioned by him were possible by use of article “C-1” and “C-2”.

In the cross-examination, he deposed that it is true that the injury no.(iv)

was connected to internal injury mentioned in column no.19(ii) of his report

exhibit 24. External injury no.19(iv) corresponding to internal injury no.19(ii)

was the cause of death.

43] The prosecution also examined PW 6 Dr.Sunil Wamanrao

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:51 :::
43

Bhoir at exhibit 26, the Casualty Medical Officer attached to Rajawadi

Hospital, Ghatkopar. He examined PW 2 Jahid and noted following

injuries on his body:-

i. CLW left temporal 1 ½ cm X ½ cm X ½ cm.

ii. CLW left forehead ¾ cm X ¾ cm X ¾ cm.

To that effect, he produced notes at exhibit 27. He also examined accused

no.1 on April, 4, 2003 and noted the following injuries:-

i. Multiple contusion marks on the back and shoulder.

He produced notes to that effect at exhibit 28. He opined that the

aforesaid injuries are possible if one falls on a hard and blunt substance.

In the cross-examination, he deposed that the multiple contusion on the

shoulder and back of accused no.1 could have been possible by any hard

and blunt object.

44] The prosecution has also relied upon the inquest panchnama

dated April 4, 2003 at exhibit 37 which discloses the nature of injuries

sustained by the victim. This evidence is substantiated from the C.A.

Report (Exhibit 40) which indicates that the muddemal stones marked as

exhibit 14 by the C.A. were the stones with human blood group “B” It is

clear from the said C.A. report that on the cloths of the victim namely

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:51 :::
44

trouser, Sando Baniyan and nicker, stains of human blood group “B” were

found. The blood group of the victim was “B”. The blood group of PW 2

Jahid was “AB” as is evident from the C.A. report exhibit 41. The blood

group of accused no.1 is “O” as per the C.A. Report exhibit 45. As far as

blood group of accused no.2 is concerned, it could not be determined as

the result was inconclusive as is evident from the C.A. report exhibit 42.

The blood group of accused no.3 is “O” as is evident from the C.A. report

exhibit 43. The prosecution has established that the Articles “C-1” and

“C-2” were used as weapons in the commission of offence. Thus, the

prosecution has established the commission of offence on the basis of

this material as also on the basis of evidence of eye witnesses PW 2 and

PW 3.

45] On behalf of the appellants an attempt was made to submit

that at the time of incident other persons also gathered on the spot and

they pelted stones on the victim. On account of this pelting stones from

the mob, the victim sustained injuries and in consequence he died. The

learned Sessions Judge has rightly observed in paragraph Nos.23 to 25

that it was accused nos.1 and 3 who gave blows of the stones to the

victim. Even, the post mortem notes at exhibit 24 prepared by PW 5

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:51 :::
45

Dr.Marathe indicate that there was subdural hamorrage and fracture on the

frontal bone and the cause of death was shock due to fracture of skull and

frontal bone. This leads to the conclusion that the death of the victim was

homicidal.

46] PW 2 Jahid and PW 3 Zulfikar had deposed that about 4 to 5

days prior to the incident in question a quarrel took place between the PW

3 Zulfikar and uncle of accused no.1 as the accused were selling the

bakery products, milk, eggs in Hiranandani Complex where PW 2 Jahid

and PW 3 Zulfikar used to sell the said products. On April 3, 2003, the

accused nos.1 and 2 came to bakery at about 4 pm. and started abusing

PW 3 Zulfikar. After the exchange of hot words, the accused told them

that they will come on the next day and will see what to do. They left the

bakery thereafter. On April 4, 2003 at about 4 pm. of the accused came to

the said bakery and started abusing PW 3 Zulfikar. The Munshi of the

bakery and PW 2 Jahid started to pacify the accused. Since there was no

response, PW 2 Jahid and PW 3 Zulfikar and victim told them that they will

lodge complaint to the police station. When the victim, PW 2 Jahid and

PW 3 Zulfikar proceeded to lodge the complaint to Sakinaka police station,

at that time, near Siddhivinayak General Stores suddenly accused came

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:51 :::
46

and intercepted them. Accused no.2 was holding belt and the victim in

order to defend himself picked up a wooden plank lying there. Accused

no.3 gave blow on the head of the victim and the victim fell down. When

he tried to get up, accused no.2 caught hold of the legs of the victim.

Thereafter, accused no.1 picked up stone and gave successive blows on

the head of the victim. Thus, accused no.2 facilitated the assault made by

accused no.1 by the victim and played prominent role in the incident.

Thus, accused nos.1 and 2 are found guilty with the intention of committing

murder of the victim. The prosecution in order to sustain the Charge under

Section 302 r/w.34 IPC has proved that the death of the victim was caused

by accused nos.1 and 2 and/or it was outcome of consequence of the act

of these accused. Accused nos.1 and 2 knew that the injury by means of

stone may cause death of the victim.

47] We, therefore, uphold the conviction of accused nos.1 and 2

under Section 302 r/w.34 IPC. Accused nos.1 and 2 are found guilty under

Section 235(2) of Cr.P.C. of the offence punishable under Section 302 r/w.

34 IPC and are sentenced to suffer imprisonment for life and pay fine of

Rs.5,000/- each, in default, to suffer R.I. for three months.

(i) As far as accused no.2 is concerned, he is found guilty of the

cri.appeal.1034-08.sxw

::: Downloaded on – 09/06/2013 15:37:51 :::
47

offence punishable under Section 324 IPC in causing voluntary hurt to PW

2 Jahid. He is, accordingly, sentenced to suffer R.I. for three years with

fine of Rs.2,000/-, in default, to suffer R.I. for one month. Accused no.2

shall suffer the above said sentences concurrently.

(ii) As far as accused no.3 is concerned, the learned Sessions

Judge held him guilty of the offence punishable under Section 302 r/w.34

IPC and sentenced him to suffer life imprisonment. After considering the

material on record, we are of the opinion that the learned Sessions Judge

was not justified in convicting accused no.3 for the offence punishable

under Section 302 r/w.34 IPC and sentencing him for life imprisonment.

We, therefore, set aside the conviction of the accused under Section 302

r/w.34 IPC as also sentence of life imprisonment awarded by the learned

Sessions Judge. Having regard to the material on record, we are of the

opinion that the accused no.3 is guilty of the offence punishable under

Section 323 IPC and is sentenced to suffer RI for one year.

(iii) Appeal is partly allowed in the aforesaid terms.

               [R.G. KETKAR, J.]                            [P.B. MAJMUDAR, J.]

    cri.appeal.1034-08.sxw



                                                                  ::: Downloaded on - 09/06/2013 15:37:51 :::