Supreme Court of India

Gurdial Singh & Ors vs State Of Punjab on 24 January, 2011

Supreme Court of India
Gurdial Singh & Ors vs State Of Punjab on 24 January, 2011
Author: H S Bedi
Bench: Harjit Singh Bedi, P. Sathasivam, Chandramauli Kr. Prasad
                                                                                 1




     [REPORTABLE]

              IN THE SUPREME COURT OF INDIA
              CRIMINAL APPELLATE JURISDICTION

             CRIMINAL APPEAL NO. 261 OF 2006

Gurdial Singh & Ors.                                .....Appellants

                Vs.

State of Punjab                                     .....Respondent

           WITH Criminal Appeal No. 878 of 2007

HARJIT SINGH BEDI,J.

1. The appellants herein, Gurdial Singh now aged 85 years,

his brother Bakshish Singh, now aged 70 years, and Darshan

Singh now aged about 35 years were brought to trial and

convicted for offences punishable under Section 302/34 etc. of

the IPC and sentenced to life imprisonment by the Trial Court.

The High Court dismissed the appeal filed by them and the

matter is before us after grant of special leave.

2. The facts are as under:

3. A drain carrying the village sewage ran across the house

of Gurdial Singh appellant. He attempted to divert the course
2

of the drain away from his house towards the house of Buta

Singh deceased. A civil suit was accordingly filed by Buta

Singh against Gurdial Singh for restraining him from

constructing the new drain. It appears that the appellants

had a grudge against Buta Singh and his family on that

account. At about 8 a.m. on the 10th September 1995, as

Buta Singh and his brother Gurbachan Singh were going

towards their fields, they were way-laid in front of the village

Gurdwara by Gurdial Singh, Bakhshish Singh, Darshan

Singh, the appellants herein, and in addition Amrik Singh,

Joginder Singh, Kulwant Singh and Balwant Singh. Gurdial

Singh was armed with a Gandasi whereas the others were

armed with Dangs. As the accused were taking measurements

for the construction of the drain, Buta Singh raised an

objection on which Gurdial Singh raised a lalkara exhorting

the others to teach a lesson to Buta Singh. Gurdial Singh

then gave a Gandasi blow on the head of Buta Singh whereas

the other accused attacked Buta Singh with their dangs. PW5

Kulwinder Kaur, daughter-in-law of Buta Singh witnessed the

occurrence. She raised an alarm which attracted her husband
3

PW-7 Gurmeet Singh. Kulwant Singh and Darshan Singh

gave injuries to him. PW Kulwinder Kaur also intervened but

was chased away by Gurdial Singh, Balwant Singh, Amrik

Singh and Joginder Singh and after entering her house

Joginder Singh gave a dang blow on her left upper arm and

when Mohinder Kaur, sister of PW Gurmeet Singh attempted

to intervene Gurdial Singh gave a gandasi blow from its

reverse side on Kulwinder Kaur and Balwant Singh and Amrik

Singh caused dang blows to Kulwinder Kaur. Chint Kaur, wife

of Buta Singh was also inflicted injuries by Gurdial Singh.

The injured were thereafter removed to the hospital and

information about their admission was conveyed to the police

post. PW11 Rajesh Kumar, ASI also received the Medico-legal

reports in respect of Buta Singh, Gurmeet Singh, Chint Kaur,

Mohinder Kaur and Kulwinder Kaur in the Police Station. The

ASI immediately reached the hospital and moved an

application at 11.30 a.m. to find out if the injured were fit to

make a statement. The doctor opined that they were unfit to

do so. The ASI again went to the hospital at 8.30 p.m. and

moved another application as to the fitness of the injured and
4

the doctor reiterated that Buta Singh and Gurmeet Singh

were unfit to make their statements but Kulwinder Kaur,

Mohinder Kaur and Chint Kaur were found fit for the purpose.

The ASI then recorded the statement of Kulwinder Kaur and

on its basis the First Information Report under Section 307

etc. of the IPC was registered. The injured were also medically

examined and it was found that Gurmeet Singh had 8 injuries

in all, with injury No.1 being caused by a sharp edged weapon

and injury No.2 being grievous in nature. Chint Kaur was

found to have two simple injuries, Mohinder Kaur one simple

injury and Kulwinder Kaur three simple injuries. The doctor

also examined Buta Singh at 11.20 a.m. and found two

injuries on his person;

1. A lacerated wound 3.5 cm x = cm x bone
deep on the left side of the scalp 8 cm
lateral to the mid-line and 5 cm behind the
anterior hair line. Bleeding was present.

2. A lacerated wound 2 cm x = cm x bone
deep on the left side of the scalp 3 cm
lateral to the midline and 5 cm medical (sic)
to injury No.1. Bleeding was present.

The doctor also kept the injuries under observation and

opined that injury No.1 could be caused from the reverse side
5

of a Gandasi. He also opined that both the injuries were

grievous in nature. Buta Singh expired at the 7.30 p.m. on

the 17th September 1995 and his body was subjected to a

post-mortem examination and the two injuries, noted above,

were found thereon. On the completion of the investigation,

all seven accused were charged for offences punishable under

Sections 148,302, 323 and 324 read with Section 149 of the

Code. They pleaded not guilty, and were brought to trial. The

trial court relying on the evidence of PW5, PW7 and PW10, the

injured three eye witnesses, held that the prosecution story in

so far as the three appellants was proved beyond doubt, but

the other accused, namely Amrik Singh, Joginder Singh,

Kulwant Singh and Balwant Singh were entitled to benefit of

doubt and they were accordingly acquitted. The plea of the

right of private defence and that, if at all, the case fell within

the ambit of Section 304 Part II read with Section 34 of the IPC

was repelled. An appeal was thereafter taken to the High

Court by the three appellants. The appeal was dismissed,

leading to the present proceedings.

6

4. The learned counsel for the appellants has argued that in

the light of the fact that Bakhshish Singh appellant had

received an injury in the same incident which had not been

explained by the prosecution, the prosecution story itself was

in doubt and the accused-appellants were entitled to acquittal

on that basis. It has also been pleaded that the trial court had

found that four of the accused were not involved in the

incident and it was thus apparent that the present case was

one of false implication on account of animosity between the

parties over the construction of the drain. It has finally been

pleaded that there was absolutely no evidence to show that the

appellants had an intention to commit murder as the Doctor

had opined that the two injuries on Buta Singh had been

caused by the reverse side of the Gandasi whereas the other

injuries on the person of the PW’s had been caused with dangs

and as such the case fell under Section 304 Part II and not

under Section 302 of the IPC. The learned State counsel and

the complainant’s counsel have, however, controverted the

stand and pointed out that the trial court and the High Court

had given categorical findings that the appellants were
7

involved in a case of murder and had attempted to take the

law into their hands and attempted to construct the drain

despite the injunction order made by the Civil Court.

5. We have heard the learned counsel for the parties and

gone through the record very carefully. We are of the opinion

that no fault can be found with the conviction of the

appellants in the light of the fact that the prosecution story

rests on the evidence of three injured witnesses. The incident

is virtually admitted by both sides although in different

circumstances as the appellants’ claim was that Bakhshish

Singh had suffered injuries at the hands of the Gurdial Singh

and others and that the prosecution had suppressed this part

of the story. This plea has been rejected by the trial court as

well as the High Court holding that the injuries suffered by

Bakhshish Singh could not be related to the present incident.

We are therefore of the opinion that the conviction of the

appellants is fully justified on the facts of the case. We,

however, feel that a case under Section 302 of the IPC is not

spelt out. It is clear from the prosecution story that the

incident happened all of a sudden when Buta Singh objected
8

to the construction of the drain by Gurdial Singh and others in

violation of an injunction order in operation. Buta Singh was

apparently attacked as he was making his way to his fields

when he objected to the taking of measurements as a prelude

to the diversion of the drain. The evidence shows that some

altercation took place on which the three appellants Gurdial

Singh armed with a Gandasi and the other two with dangs

caused injuries to Buta Singh and the PWs. We, however, see

that the weapons used were in fact implements of common use

which are normally carried by villagers all over India and they

do not reflect any prior intention on the part of the accused to

commit murder. It also appears that Gurdial Singh had used

the Gandasi from its blunt side as would be clear from the

evidence of the doctor. PW4 who had examined Buta Singh

on the 11th September 1995 in the Dayanand Medical College

Hospital, Ludhiana. He opined that both the injuries on the

deceased had been caused by a blunt weapon. We, therefore,

find that if the appellants had intended to murder Buta Singh,

there was nothing to stop Gurdial Singh from using the

Gandasi from its true side as that would have made it a much
9

more effective weapon. We are, therefore, of the opinion that

the appellants are liable for the offence under Section 304 Part

I read with Section 34 of the IPC. We are told by the learned

counsel that they have already undergone about 5 years of the

sentence. In the light of this fact, and keeping in view the age

factor of Gurdial Singh in particular, we feel that the ends of

justice would be met if the appellants are imposed a sentence

of 5 years R.I., under Section 304 Part I read with Section 34

of the IPC, the other parts of the sentence being maintained as

it is. With this modification in the impugned judgments, the

appeals are dismissed.

……………………………….J.

( HARJIT SINGH BEDI)

……………………………….J.

( P. SATHASIVAM )

…………………………………J.
(CHANDRAMAULI KR. PRASAD )

January 24, 2011.

New Delhi.