High Court Punjab-Haryana High Court

Fauja Singh And Others vs State Of Punjab on 2 September, 2009

Punjab-Haryana High Court
Fauja Singh And Others vs State Of Punjab on 2 September, 2009
Crl.Rev.No.1959 of 2008                                  -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
               CHANDIGARH

                                     Crl.Rev.No.1959 of 2008
                                     Date of Decision:- 2nd .09.2009

Fauja Singh and others                     ....Petitioner(s)

                  vs.

State of Punjab                            ....Respondent(s)

                  ***

CORAM:- HON'BLE MR.JUSTICE AUGUSTINE GEORGE MASIH

                   ***
Present:-   Mr.Padam Jain, Advocate,
            for the petitioner.

            Mr.Amandeep Singh Rai, AAG, Punjab.

                  ***

AUGUSTINE GEORGE MASIH, J.

In the present petition, challenge is to order dated 14.8.2008

passed by the learned Sessions Judge, Kapurthala, framing charge under

Section 302 IPC against the petitioners.

Briefly, the facts of the case are that FIR no.183 dated

18.12.2007 under Sections 302, 148 and 149 IPC came to be registered

against the petitioners at Police Station Subhanpur, District Kapurthala.

This FIR came into existence on the statement of Balwinder Singh son of

Surjit Singh wherein he alleged that on 10.12.2007 at about 4.00 P.M.,

petitioner No.2 Kuldeep Singh armed with Datar, petitioner No.3-Jasvir

Singh armed with Sota and Kashmir Singh @ Lalli armed with Sota along

with their wives, namely, Rajwinder Kaur wife of Kuldeep Singh, Rani

wife of Kashmir Singh and Amandeep Kaur wife of Jasvir Singh carrying

Sotas came from their house in the fields of Surjit Singh along with
Crl.Rev.No.1959 of 2008 -2-

complainant Balwinder Singh and their servant Mahimanand where they

were cutting their crop. Fauja Singh raised a Lalkara and Kuldeep Singh

inflicted first blow upon the father of the complainant, namely, Surjit Singh

who raised his right arm for saving the blow and in that process, the blow

hit his right hand’s back side. Kashmir Singh then inflicted a Sota blow

which hit Surjit Singh on the right elbow. Then the complainant raised

noise and the persons who were passing on the road, namely, Bakhtawar

Singh and Joga Singh son of Balbir Singh reached the spot and in their view

Jasvir Singh inflicted a Sota blow upon Surjit Singh which landed on his

left elbow due to which he fell down. While he was lying on the ground, all

three wives of the accused inflicted Sota blows upon Surjit Singh which

landed on his buttocks and other parts of the body. On hearing the noise

being raised by the complainant, the villagers and neighbours got attracted

to the spot, whereafter all the accused ran away from there with their

respective weapons. Surjit Singh was then taken to Civil Hospital, Dhilwan

and got admitted. He remained in the hospital and his medical examination

was got conducted and thereafter, he was discharged from the hospital. At

that time, no FIR or DDR was lodged with the police and the explanation

which has been given for non-recording of the FIR is that the neighbours

and villagers of the village were intervening for a compromise between the

parties. Surjit Singh (father of the complainant) died on 18.12.2007 and

only then the present FIR was got registered by the complainant. The post-

mortem on the dead body of Surjit Singh was got conducted wherein it was

mentioned that the cause of death would be given after the receipt of report

of the Chemical Examiner and HPE Report and Heart from Pathology

Department of the Medical College, Amritsar. The post-mortem was
Crl.Rev.No.1959 of 2008 -3-

conducted on 18.12.2007 itself. On conclusion of investigation, challan

was presented against Fauja Singh and Kuldeep Singh. Thereafter, a

supplementary challan under Section 173 Cr.P.C. was presented in Court on

7.3.2008 in which third accused, Jasvir Singh, was also named. As per the

said supplementary challan, Joginder Kaur wife of Fauja Singh, Rajwinder

Kaur wife of Kuldeep Singh, Rani wife of Kashmir Singh and Amandeep

Kaur wife of Jasvir Singh and Kashmir Singh son of Fauja Singh were

found innocent and Fauja Singh, Kuldeep Singh and Jasvir Singh were

found involved in the brawl. On consideration of the initial challan and the

supplementary challan, learned Sessions Judge, Kapurthala, framed charge

against the accused-petitioners under Section 302 IPC vide order dated

14.8.2008 which is under challenge in the present petition.

Counsel for the petitioners contends that the charge framed

against the petitioners is not sustainable as offence under Section 302 IPC is

not made out even on the face of the evidence so produced by the

prosecution before the Court. He submits that firstly, there is a delay of 8

days in registering the FIR as the incident is of 10.12.2007 while the FIR

was registered on 18.12.2007. He further submits that the medical

examination of the deceased Surjit Singh was conducted on 10.12.2007

when he was admitted at Civil Hospital, Dhilwan. The Medico Legal

Report (Annexure P-1) indicates that all the injuries found on the person of

the deceased were simple in nature. As per the MLR, injury No.1 was

found to have been by a sharp edged weapon while injuries No.2,3 and 4

were found to have been caused with a blunt weapon. All the injuries were

kept under observation for which a medical report was sought and on

receipt of the said report, all the injuries were found to be simple in nature.
Crl.Rev.No.1959 of 2008 -4-

Counsel submits that as per the report of the Chemical Examiner (Annexure

P-4) no poison had been detected and according to the report (Annexure P-

5) in regard to the Pathology examination of the heart of the deceased,

Surjit Singh, Myocardium showed no pathology and left coronary artery

shown narrowing of its lumer with thickened calcified atherosclerotic wall.

On the basis of the said report, the doctor who had conducted the post-

mortem gave a final report declaring the cause of death as follows:-

“After going through both the above mentioned reports,

pathological report and heart which shows that left coronary

artery narrowing of its lumen with thickened and calcified

athero sclerotic wall, is suggestion of fact that death in this

case may be due to sudden cardiac death.”

Counsel on the basis of the afore-stated evidence submits that

the offence under Section 302 IPC is not made out as the deceased had

died after 8 days of the occurrence and that too, not because of the injuries

stated to have been inflicted upon him by the petitioners. He submits that

only offences under Section 323 and 324 IPC can be said to have been

prima facie made out against the petitioners and, therefore, the charge under

Section 302 IPC framed against them by the learned Sessions Judge vide

order dated 14.8.2008 is not sustainable. He submits that the ingredients for

an offence of murder as has been defined under Section 300 IPC are not

made out from the material which has been brought on record and,

therefore, the test as laid down under Section 227/228 of the Code of

Criminal Procedure for framing of charge under Section 302 IPC is not

fulfilled. He further submits that no sufficient evidence for proceeding
Crl.Rev.No.1959 of 2008 -5-

against the accused and charging them under Section 302 IPC is available

on the record which would sustain the order of charge framed under Section

302 IPC. He, on this basis, submits that the impugned order deserves to be

set aside. His further contention is that the challan which was initially

presented against Fauja Singh and Kuldeep Singh was merely on the basis

of the post-mortem examination conducted on the body of the deceased

Surjit Singh and on the basis of the statement of the complainant and other

witnesses. However, supplementary challan which has been presented by

the police on completion of the investigation wherein the report of the

Chemical Examiner and the report of the Pathology examination of the heart

of the deceased Surjit Singh as also the final report declaring the cause of

death by the Doctor who had conducted the post-portem on the deceased

had been taken into consideration and on that basis it has been clearly stated

that offence under Section 302 IPC is not made out and instead offence

under Section 324/323 IPC is made out and, therefore, challan has been

presented under these sections. He submits that when the prosecution itself

is accepting this position, the Court should not have proceeded to charge the

petitioners under Section 302 IPC. For the broad principles which are to be

taken into consideration by the Court at the time of framing of the charge,

he relies upon the judgment of the Hon’ble Supreme Court in the case of

State of Madhya Pradesh vs. Mohan Lal Soni, 2000(3) RCR 452 and

Yogesh @ Sachin Jagdish Joshi vs. State of Maharashtra, 2008(2) RCR

(Criminal) 896. On the basis of these judgments, counsel for the petitioners

submits that the order passed by the learned Sessions Judge, cannot be

sustained and deserves to be set aside.

On the other hand, counsel for the respondent-State submits
Crl.Rev.No.1959 of 2008 -6-

that the learned Sessions Judge while framing the charge was not bound by

the challan which had been presented by the prosecution wherein it has

given an opinion with regard to the offences committed by the accused. He

submits that it is only on consideration of the material so placed before it,

the learned Court below prima facie, has come to a conclusion that which

offence has been committed by the accused and accordingly, has framed

charge for that offence. He, on this basis, supports the order passed by the

learned Sessions Judge, Kapurthala, which has been impugned herein.

I have heard counsel for the parties and have gone through the

records of the case. The broad parameters which the Court has to take into

consideration while framing the charge have been culled out by the Hon’ble

Supreme Court in the case of Mohan Lal Soni’s case (supra) which can be

stated hereinbelow:

(i) Court has to prima facie consider whether there is

sufficient ground for proceeding against the accused – Court

is not required to appreciate evidence to conclude whether

materials produced are sufficient or not for convicting the

accused.

(ii) Court is required to evaluate the material and documents

on record with a view of finding out if the facts emerging

therefrom taken at their face value disclose existence of all

the ingredients constituting the offence.

(iii) Court may for this limited purpose sift the evidence as it

cannot be expected even at initial stage to accept all that the

prosecution states as gospel truth even if it is opposed to
Crl.Rev.No.1959 of 2008 -7-

common sense or broad probabilities of the case.

(iv) Sessions judge is not expected to hold a roving enquiry

into the pros and cons of the case at the stage of framing

charges by weighing the evidence as if he was conducting the

trial.

(v) If the evidence which the prosecution possesses to prove

the guilt, even if fully accepted without rebuttal, cannot show

that accused committed the particular offence, then charge

can be quashed.

The Hon’ble Supreme Court in Yogesh @ Sachin Jagdish

Joshi’s case (supra) has in paras 14 and 15 held as follows:-

“14. Chapter XVIII of the code lays down the procedure for

trial before the court of Sessions, pursuant to an order of

commitment under Sections 209 of the Code. Section 227

contemplates the circumstances whereunder there could be a

discharge of an accused at a stage anterior in point of time to

framing of charge under Section 228. It provides that upon

consideration of the record of the case, the documents

submitted with the police report and after hearing the accused

and the prosecution, the Court is expected, nay bound to

decide whether there is “sufficient ground” to proceed against

the accused and as a consequence thereof either discharge the

accused or proceed to frame charge against him.

15.It is trite that the words “not sufficient ground for

proceeding against the accused” appearing in the Section
Crl.Rev.No.1959 of 2008 -8-

postulate exercise of judicial mind on the part of the Judge

to the facts of the case in order to determine whether a case

for trial has been made out by the prosecution. However, in

assessing this fact, the Judge has the power to sift and weigh

the material for the limited purpose of finding out whether

or not a prima facie case against the accused has been made

out. The test to determine a prima facie case depends upon

the facts of each case and in this regard it is neither feasible

nor desirable to lay down a rule of universal application.

By and large, however, if two views are equally possible

and the Judge is satisfied that the evidence produced before

him gives rise to suspicion only as distinguished from grave

suspicion, he will be fully within his right to discharge the

accused. At this stage, he is not to see as to whether the trial

will end in conviction or not. The broad test to be applied is

whether the materials on record, if unrebutted, makes a

conviction reasonably possible.”

Having broadly understood the above parameters, it is now

proposed to decide and evaluate and weight the submissions made by the

counsel for the petitioner. There can be no dispute with regard to the

presentation of the challan. The opinion expressed by the police in its

report has no binding effect on the Court. The Court has to form its own

independent opinion on the basis of the material produced before it by the

police. There is no obligation on the Court to accept the report if it does not

agree with the opinion formed by the police. The power to take cognizance,
Crl.Rev.No.1959 of 2008 -9-

notwithstanding the formation of opinion by the police, ultimately vests

with the Court. Therefore, merely because a supplementary challan has

been presented by the police where it is stated that no offence under Section

302 IPC is made out against the accused, would not in itself be sufficient to

come to a conclusion that the order passed by the Court framing the charge

is not sustainable. However, the sufficiency of the grounds for proceeding

against the accused primarily and thereafter by weighing and sifting the

material which has been produced before the Court, to find out whether a

prima facie case against the accused has been made out for an offence for

which the accused is to be charged, would be open for the Court to consider

and come to a definite conclusion. The Court is not required to evaluate the

material and the documents which have been brought on record in such a

manner so as to find out the sufficiency of evidence or otherwise for

convicting the accused. What is, therefore, required is that even if the

material which has been brought on record by the prosecution is taken on its

face value as it is, all ingredients constituting the offence are present and in

existence. If this test is cleared, the charge framed by the Court for a

particular offence would be fully justified and would not call for any

interference. However, if the evidence which the prosecution has

produced on record to prove the guilt against the accused, even if `fully

accepted without any ifs and buts cannot show that the accused committed

that particular offence, then the charge deserves to be quashed. At the

stage of consideration for framing of the charge, it is not to be seen as to

whether the trial will end into conviction or not but if a prima facie case for

an offence against the accused is made out for which the charge has been

framed and there is reasonable possibility of his conviction for the said
Crl.Rev.No.1959 of 2008 -10-

offence then no interference with the charge framed by the Court is called

for.

In the present case, the injuries which are alleged to have been

inflicted by the petitioners have been found to be all simple in nature. They

are all on the non-vital parts of the body. The deceased was admitted in

hospital on 10.12.2007 and thereafter, was discharged from there. He

remained in his house and died after 8 days. The report of the Chemical

Examiner does not indicate any poison and the report of the Pathology of

heart of deceased Surjit Singh clearly indicate that he was suffering from a

heart disease as left coronary artery shows narrowing of its lumer with

thickened calcified atherosclerotic wall and thereafter the final report

declaring the cause of death by the Doctor, who has conducted the post-

mortem report which has been reproduced above, clearly suggests that the

cause of death may be due to sudden cardiac arrest. All the injuries being

simple in nature, the period of death being after eight days from the date of

the occurrence, the medical report showing a heart disease of the deceased

and then the opinion of the doctor going on to show that the death of the

deceased could not be related to the incident especially when no poison had

been found in the report of the Chemical Examiner, the ingredients of

murder as defined in Section 300 IPC are not made out from the material so

produced on record by the prosecution for consideration of the Court. That

being so, the charge under Section 302 IPC framed against the petitioners

cannot be sustained.

Accordingly, order dated 14.8.2008 passed by the Sessions

Judge, Kapurthala, framing charge against the petitioners-accused and the

charge-sheet are hereby set aside. A direction is issued to the Court below
Crl.Rev.No.1959 of 2008 -11-

to consider the matter afresh and pass appropriate orders in accordance with

law.

The criminal revision petition stands allowed with the above

directions and observations.

September 2nd , 2009                 ( AUGUSTINE GEORGE MASIH )
poonam                                         JUDGE



Whether referred to Reporters              Yes/No.