IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED : 11-12-2009 CORAM THE HONOURABLE MR.JUSTICE M.CHOCKALILNGAM AND THE HONOURABLE MR.JUSTICE V.PERIYA KARUPPIAH CRL.A.No.547 of 2009 G.Govindasamy .. Appellant vs State rep. By its The Inspector of Police Mangalam Police Station Tiruvannamalai Taluk and District (Crime No.255 of 2003) .. Respondent Criminal appeal preferred under Sec.374(2) of the Code of Criminal Procedure against the judgment of the Sessions Judge, Tiruvannamalai, dated 24.4.2009 in S.C.No.121 of 2003. For Appellant : Mr.N.Doraisami Amicus Curiae For Respondent : Mr.Babu Muthu Meeran Additional Public Prosecutor JUDGMENT
(Judgment of the Court was delivered by M.CHOCKALILNGAM, J.)
Challenge is made to a judgment of the Sessions Division, Tiruvannamalai, made in S.C.No.121 of 2003 whereby the sole accused/appellant stood charged under Sections 294 and 302 of IPC, tried, found guilty as per the charges and awarded 3 months Rigorous Imprisonment along with a fine of Rs.500/- and default sentence on the first charge and life imprisonment along with a fine of Rs.5000/- and default sentence on the second charge.
2.Short facts necessary for the disposal of this appeal can be stated as follows:
(a) P.W.1 is the husband of the deceased Paunammal. They are residents of Palliyampattu Village. The appellant/ accused also belonged to the same place. On 19.6.2003 at about 8.30 P.M., the appellant/accused picked up a quarrel with the complainant P.W.1 and his wife. He scolded the deceased Paunammal, the wife of P.W.1, with obscene words and thereafter, he took M.O.1, rice ponder, and attacked her on the head. Then he fled away from the place of occurrence with the rice ponder.
(b) She was immediately taken to the Government Head Quarters Hospital, Thiruvannamalai, where P.W.9, the Doctor, attended on her at about 10.35 P.M. The accident register copy is marked as Ex.P7. Thereafter, she was taken to the Government Hospital, Pondicherry, where she was declared dead. Then she was brought home back, and P.W.1 rushed to the respondent police station and gave a complaint, Ex.P1. P.W.15, the Sub Inspector of Police, on the strength of Ex.P1, registered a case in Crime No.255 of 2003 under Sec.302 of IPC. The printed FIR, Ex.P11, was despatched to the concerned Judicial Magistrate’s Court.
(c) P.W.16, the Inspector of Police of the Circle, on receipt of the copy of the FIR, took up investigation, proceeded to the spot, made an inspection and prepared an observation mahazar, Ex.P3, and also a rough sketch, Ex.P12. The place of occurrence was photographed through P.W.8, the Photographer. The photos and negatives were marked as M.Os.4 and 5 series respectively. The Investigator also recovered from the place of occurrence M.Os.2 and 3, bloodstained earth and sample earth respectively, under a cover of mahazar. Then he conducted inquest on the dead body in the presence of witnesses and panchayatdars and prepared an inquest report, Ex.P13. The dead body was sent to the Government Hospital along with a requisition for the purpose of autopsy.
(d) P.W.10, the Assistant Surgeon, attached to the Government Head Quarters Hospital, Thiruvannamalai, on receipt of the said requisition, conducted autopsy on the dead body of Paunammal and has issued a postmortem certificate, Ex.P9, with his opinion that the deceased would appear to have died of head injury about 8 to 12 hours prior to autopsy.
(e) Pending investigation, the accused was arrested on 20.6.2003 at about twelve o’clock. He came forward to give a confessional statement voluntarily. The same was recorded. The admissible part is marked as Ex.P15, pursuant to which he produced M.O.1, rice ponder. The same was recovered under a cover of mahazar. He was sent for judicial remand.
(f) All the material objects recovered from the place of occurrence and from the dead body and also M.O.1, rice ponder, were subjected to chemical analysis by the Forensic Sciences Department on a requisition given by the Investigator through the concerned Court, which brought forth two reports namely Ex.P16, the Chemical Analyst’s report, and Ex.P17, the Serologist’s report. On completion of Investigation, the Investigator filed the final report.
3.The case was committed to Court of Session, and necessary charges were framed. In order to substantiate the charges, the prosecution examined 19 witnesses and also relied on 18 exhibits and 8 material objects. On completion of the evidence on the side of the prosecution, the accused was questioned under Sec.313 of Cr.P.C., as to the incriminating circumstances found in the evidence of the prosecution witnesses, which he flatly denied as false. No defence witness was examined. The trial Court heard the arguments advanced on either side and took the view that the prosecution has proved the case beyond reasonable doubt and hence found him guilty and awarded the punishment as referred to above. Hence this appeal at the instance of the appellant.
4.Advancing arguments on behalf of the appellant, the learned Counsel Mr.S.Doraisami would submit that in the instant case, the prosecution though marched P.Ws.1 to 3 as eyewitnesses, it has miserably failed to prove its case; that as far as P.W.1 was concerned, he was the husband of the deceased Paunammal; that it was he who gave Ex.P1, the report; that even the accident register copy, Ex.P7, namely the earliest document, would clearly indicate that she was attacked by two persons; that even according to P.W.1, not only the accused, but also someone else was available in the scene, and they have attacked; that as far as P.Ws.2 and 3 are concerned, though they are neighbours, their evidence was thoroughly discrepant, and there was a thorough deviation from the prosecution story.
5.Added further the learned Counsel that the medical opinion canvassed by the prosecution through the postmortem Doctor, P.W.10, did not corroborate the ocular testimony; that apart from that, in the instant case, Ex.P18 was the accident register copy pertaining to the accused; that he was sent to the Doctor with the medical memo; that on arrest, he was found to have number of injuries; that the prosecution did not explain any one of the injuries; and that the non-explanation of the injuries sustained by the accused would be indicative of the fact that the prosecution did not place all the materials before the trial Court; that apart from that, the alleged confessional statement and the recovery of M.O.1 rice ponder, as if it was produced by the appellant/accused, were nothing but falsity; and that under the circumstances, the prosecution has miserably failed to prove its case.
6.Added further the learned Counsel in the second line of his argument that there was actually a quarrel even at the time of occurrence; that P.Ws.1 to 3 have spoken to the fact that P.W.1 and his wife on the one side and the appellant on the other side were quarreling for about 10 minutes; that the accused also sustained injuries; that it would be quite clear that he should have been attacked by P.W.1 and his wife; that all would go to show that he should not have any intention to cause the death; that even if the Court comes to the conclusion that the prosecution has proved the factual position that it was he who attacked her with the rice ponder and caused her death, the act of the accused would not attract the penal provision of murder; but it would be culpable homicide not amounting to murder, and this has got to be considered by this Court.
7.The Court heard the learned Additional Public Prosecutor on all the above contentions and paid its anxious consideration on the submissions made.
8.It is not in controversy that one Paunammal, the wife of P.W.1, following an incident that took place at about 8.30 P.M. on 19.6.2003, was taken originally to the Government Head Quarters Hospital, Tiruvannamalai, where she was examined by P.W.9, the Doctor, and the accident register copy is marked as Ex.P7. Thereafter, she was taken to the Government Hospital, Pondichery, and on the way she died. The case was registered under Sec.302 of IPC by P.W.15, the Sub Inspector of Police, and the investigation was taken up by P.W.16, the Inspector of Police of the Circle. The dead body, after the conduct of inquest and preparation of the report by the Investigator, was subjected to postmortem by P.W.10, the Doctor, who has given a categorical opinion that she died of head injuries. The cause of death, as put forth by the prosecution, was never disputed by the appellant before the trial Court or before this Court. Under the circumstances, the trial Court was perfectly correct in recording so.
9.In order to substantiate that it was the accused who attacked her with the rice ponder, M.O.1, and caused a severe head injury, and as a direct consequence, she died, the prosecution has examined three witnesses namely P.Ws.1 to 3. It is true that P.W.1 was the husband; but, that cannot be a reason to reject the testimony. P.W.1 has categorically stated that there was a quarrel between himself and his wife on the one side and the appellant on the other; that in that, first of all, he scolded the deceased in filthy language, and thereafter, he took the rice ponder and attacked her on the head. The evidence put forth by the prosecution through P.W.1 stood fully corroborated by the evidence of P.Ws.2 and 3. This Court is able to see that all have spoken in one voice. Under the circumstances, there is nothing to suspect their testimony, and the Court has to accept the evidence since it has inspired the confidence of the Court.
10.Insofar as the ocular testimony, it stood fully corroborated by the medical evidence. P.W.10, the Doctor, has conducted postmortem on the dead body of Paunammal and has given his opinion that the injury that was caused on the head was fatal. Yet another circumstance which was against the appellant/accused was the recovery of M.O.1, rice ponder. At the time of arrest, the accused came forward to give a confessional statement voluntarily. The same was recorded in the presence of witnesses, and he has also produced M.O.1, rice ponder, which was recovered. Thus the recovery of M.O.1, rice ponder, which was the weapon of crime, would clearly be indicative of the nexus of the accused with the crime. With all the above evidence, the prosecution was able to establish without any doubt, much less reasonable doubt, that it was the accused who attacked her with the rice ponder and caused her death. In the light of the discussions made above, the contentions put forth by the learned Counsel for the appellant cannot be accepted, and they are liable to be rejected and accordingly rejected.
11.Insofar as the second line of argument is concerned, this Court is able to see force in the contention put forth by the appellant’s side. Two circumstances are noticed by the Court. Firstly, even as per the evidence of P.Ws.1 to 3, there was a quarrel between the appellant/accused on the one side and P.W.1 and his wife on the other. In that wordy altercation, the accused had spoken in filthy language. That apart, he took the rice ponder and attacked Paunammal on her head and caused the death. Secondly, the appellant has also sustained injuries. It is true that they are all abrasions, and the prosecution is also not duty bound to explain the superficial and simple injuries in all the cases. But, in the case on hand, the explanation put forth by the prosecution was that the appellant sustained injuries in the natural course of events. This Court is able to see that there should have been some scuffle in which he should have fallen down and sustained injuries on the buttock and back side. All would go to show that the accused has not acted with an intention to cause death. But, at the same time, he has intention to cause injury which in the ordinary course of events would cause death. Hence the act of the accused cannot be termed as murder; but, it would be culpable homicide not amounting to murder warranting punishment under Sec.304 (Part I) of IPC. This Court is of the view that awarding of 7 years Rigorous Imprisonment would meet the ends of justice.
12.Accordingly, the conviction and sentence of life imprisonment imposed by the trial Court on the appellant under Sec.302 of IPC are set aside, and instead, he is convicted under Sec.304 (Part I) of IPC and is directed to suffer 7 years Rigorous Imprisonment. The sentence already undergone by him shall be given set off. The fine amount imposed by the trial Court will hold good.
13.The conviction and sentence imposed by the trial Court on the appellant under Sec.294 of IPC are confirmed. Both the sentences shall run concurrently.
14.In the result, with the above modification in conviction and sentence, this criminal appeal is dismissed.
Mr.N.Doraisami, Advocate, appointed by this Court as Amicus Curiae to argue the appeal on behalf of the appellant, is entitled to get remuneration from the Legal Aid, Madras.
nsv
To:
1.The Sessions Judge
Tiruvannamalai
2.The Inspector of Police
Mangalam Police Station
Tiruvannamalai Taluk and District
(Crime No.255 of 2003)
3.The Public Prosecutor
High Court,
Madras