High Court Madhya Pradesh High Court

Munna And Ors. vs The State Of M.P on 1 July, 2010

Madhya Pradesh High Court
Munna And Ors. vs The State Of M.P on 1 July, 2010
                                                        1

                       HIGH COURT OF MADHYA PRADESH,
                          PRINCIPAL SEAT, JABALPUR


                  SB:       HON'BLE JUSTICE SHRI N. K. GUPTA

                            CRIMINAL APPEAL NO.631/1994

                                          Munna and others.

                                                       Vs.

                                    State of Madhya Pradesh.

...................................................................................................................
Shri Satish Chaturvedi, Advocate for the appellants.
Shri J.K.Jain, Deputy Advocate General for the State.
...................................................................................................................
Date of hearing :                   21.05.2010
Date of judgment :                  01.07.2010
...................................................................................................................

                                               JUDGMENT

All the six appellants have preferred this appeal challenging

their conviction and order of sentence passed by First Additional

Sessions Judge, Raisen in ST No.128/92 decided on 15/6/1994.

2. All the appellants except appellant Munna are convicted for

offence under Sections 147, 307 read with Sections 149 and 342 of IPC

and sentenced for rigorous imprisonment of 6 months, 3 years and 3

months respectively, whereas appellant Munna has been convicted for

offence under Sections 148, 307 and 342 of IPC and sentenced to

rigorous imprisonment of 1 year, 3 years and 3 months respectively.

3. During the pendency of this appeal, appellant Prakash was

found missing since last 12 years and therefore it is presumed under

Section 108 of Evidence Act that he is no more and vide order dated

5/4/2010 his appeal has been dismissed as deemed to have been
2

abated.

4. According to the prosecution, on 2/3/1991 at about 3:00 AM

in the morning, complainant Hari Narayan (PW-5) was sleeping with

his brother Kashiram (PW-6) in his field situated in the territory of

Village Mankapur. At about 3:00 AM in the morning all the appellants

and one Gambhir came to the field and took the complainant Hari

Narayan to the house of Prakash. They forced some cloth upon his

mouth to avoid shouting. In the house of Prakash, accused Prakash,

Gambhir and Prahlad held the complainant and accused Munna gave

two blows of axe over the head and back of Hari Narayan. Accused

Hakim , Sitaram and Ratiram had also assaulted him by hands.

Complainant Hari Narayan was confined in the room till the morning.

At about 12 O’clock witness Sukhram (PW-10) and Chowkidar Dammu

came to the room and contacted the complainant Hari Narayan, who

informed the entire incident to them. They took him to the Police

Station in a bullock cart. Hari Narayan lodged an FIR Ex.P-9 in Police

Station Silwani at about 4:45 PM. Police had sent the complainant for

his medical examination. Dr. S.K.Singhai in his report Ex.P-13 has

found that the complainant had four incised wounds at left parietal

region, left shoulder, left scapular region and right lumbar area. In his

opinion, injuries of scapular and left shoulder were grievous and other

injuries were simple in nature. All the injuries could be caused by sharp

cutting instrument. Station House Officer Shri Rajiv Vyas (PW-11) on

investigation had seized blood stained earth, plane earth and blood

stained pillow from the spot and prepared a seizure memo Ex.P-8.
3

Similarly he had seized an axe from accused Munna from his house for

which accused Munna had given information under Section 27 of the

Evidence Act. The seized property was directed to forensic science

examination. After due investigation police filed challan (charge sheet)

before Judicial Magistrate First Class, Silwani, who committed the case

to the Sessions Court, Raisen vide order dated 8/5/1992. The Sessions

Judge, Raisen transferred the case to First Additional Sessions Judge,

Raisen. Appellants abjured the guilt and pleaded false implication.

5. The learned Additional Sessions Judge on the basis of

evidence of complainant Hari Narayan (PW-5), Kashiram (PW-6),

Hargovind (PW-7), Aman Singh (PW-8) and Sukhram (PW-10) and the

corroboration with FIR and medical report found that the appellants

had made an unlawful assembly and in furtherance of their common

object accused Munna attempted to murder the complainant Hari

Narayan. It was further found that the appellants confined

complainant Hari Narayan in the house of Prakash. Accused Munna

had deadly weapons with him and therefore learned Additional

Sessions Judge, Raisen, convicted and sentenced as mentioned in para

2 of this judgment.

6. Heard both the parties.

7. Complainant Hari Narayan (PW-5) has stated in the trial

Court that all the accused came to the field where he was sleeping with

his brother Kashiram (PW-6) and took him to the residence of accused

Prakash. In the room some of the accused has held the hands etc. of

the complainant whereas accused Munna gave 2-3 axe blows over the
4

head and back of the complainant. He has also stated that accused

Hakim gave him some slaps whereas accused Sitaram kicked him by

shoes. He has further stated that he remained unconscious till 6 AM in

the morning. When Dammu came to the spot, the complainant told him

about the incident. Thereafter Dammu @ Hargovind (PW-7) brought

the witness Sukhram (PW-10) and ultimately Sukhram (PW-10) and

Hargovind (PW-7) took him to the Police Station Silwani in a bullock-

cart.

8. Witnesses Kashiram (PW-6), brother of complainant and

Aman Singh (PW-8), father of complainant, have stated that Kashiram

came in the night to inform Aman Singh that the accused took the

complainant Hari Narayan. Kashiram again reached to the spot and

saw the incident and again informed his father regarding the incident

where Aman Singh did not confirm the evidence of Kashiram that he

saw the incident. However, Aman Singh has stated that in the early

morning he went to the Police Station Silwani where he was directed to

go and search his son and ultimately he again went to the Police

Station with Chowkidar Hargovind and Sukhram, who took the

complainant Hari Narayan to the Police Station. But such statement of

Aman Singh was missing in his case diary statement Ex.D-3. It is clear

that neither Kashiram visited his house in the night nor Aman Singh

went to the Police Station Silwani in the early morning. For the sake of

argument, if it is presumed that Kashiram went to inform Aman Singh

regarding the incident, then the consequential action of Aman Singh

and Kashiram seems to be unnatural. They could visit the spot
5

immediately with the help of Chowkidar Hargovind and could take the

complainant Hari Narayan to their house in the night itself, therefore

looking to the action of Kashiram and Aman Singh, their testimony is

not believable. It seems that Kashiram could not see any one at the

time when his brother was taken away from the field, because he was

sleeping. Similarly Aman Singh could not know about the incident till

he met with his son Hari Narayan on the way to Silwani.

9. In this case only eye witness remains is the complainant

Hari Narayan. Chowkidar Hargovind (PW-7) and witness Sukhram

(PW-10), cousin of the complainant were the persons who contacted

after the incident, but it is strange that none of them have stated in the

Court that Hari Narayan told anything about the incident to them.

Neither Hargovind nor Sukhram are declared hostile and their

testimony has been accepted as it is, therefore inference can be drawn

that Hari Narayan did not tell anything about the incident to Hargovind

or Sukhram. The evidence of Hari Narayan is corroborated by FIR

Ex.P-9, but it is clear from the statements of Hari Narayan, Hargovind

and Sukhram that at about 9 AM in the morning Hargovind contacted

the complainant Hari Narayan and within an hour they took him to the

Police Station Silwani. As per particulars shown in the FIR Ex.P-9 it is

clear that Village Mankapur was only 10 kms away from Silwani and

therefore complainant could reach Silwani from Mankapur by bullock-

cart within two hours, hence it was expected that the report must have

been lodged at about 12:30 PM on that day. Therefore, it is clear that

FIR is delayed by at least 4 hours and that period is sufficient to cook
6

up the exaggerated story.

10. The complainant Hari Narayan claims that he was brought

unconscious to the Police Station, but his such statement is not

corroborated by the evidence of witnesses Sukhram and Hargovind. It

is clear that Sukhram and Hargovind had a talk with the complainant

Hari Narayan at the house of Prakash and therefore from that time it

will be presumed that the complainant Hari Narayan was conscious

since morning. Hari Narayan has admitted in para 8 of his statement

that he remained unconscious till 6 AM in the morning.

11. By above discussion, it is clear that FIR is delayed and it

could be cooked one. But due to delay in FIR, entire prosecution story

cannot be thrown out. It is the duty of the Court to pick up the grains

from chaff. complainant Hari Narayan has stated that he was confined

in the room of Prakash’s house. Station House Officer Shri Vijay Vyas

(PW-11) has prepared the spot map Ex.P-2 in which he has indicated

that there were some blood spots found in the room of Prakash, but his

evidence could not be corroborated by report of FSL, as no report has

been received from the FSL. Therefore, it cannot be said that spots

found by Shri Vijay Vyas (PW-11) were of human blood. On the contrary

witness Hargovind has stated that he found the complainant Hari

Narayan lying in an open room meant for keeping the cattle from

where he could go anywhere. Complainant Hari Narayan states that he

was confined in a room but in cross examination he admits that he

could talk with Sukhram and Hargovind from the place where he was

lying. If he was confined in the room, and the door was closed from the
7

outside, he could not talk with Chowkidar Hargovind or his cousin

Sukhram, therefore evidence of Hargovind may be accepted that he

was lying in an open place of Prakash’s house. Therefore, there is no

case of confining the complainant Hari Narayan anywhere. The

learned Additional Sessions Judge erred in holding that the appellants

were guilty of offence under Section 342 of IPC.

12. Complainant Hari Narayan has alleged that 7 persons,

including the appellants and one Gambhir took him from his field. In

FIR Ex.P-9 he narrated the fact regarding beating by axe and holding

him by accused Prakash, Munna, Gambhir, Hakim , Sitaram and

Prahalad, but in his statement before the Court he has not stated

regarding the act of assault or holding against the accused Prakash,

Prahalad and Ratiram. FIR is not a substantial piece of evidence. It is

only a corroborative piece of evidence and therefore if the complainant

Hari Narayan does not say anything against the accused Prakash,

Prahalad and Ratiram, then they cannot be said to be part of unlawful

assembly. It is clear that the FIR is delayed by 4 hours and there was

sufficient time for the complainant Hari Narayan to cook up the story

and to involve more accused persons.

13. Complainant Hari Narayan has alleged that in the house of

Prakash, accused Munna assaulted him by axe whereas accused Hakim

slapped him and Sitaram gave a kick from the side of shoe. He has not

stated anything against remaining accused persons, whereas in F.I.R. it

is mentioned that accused Hakim , Sitaram and Ratiram have beaten

him by hands. There is nothing regarding any kick given by Sitaram,
8

even in the trial Court he did not alleged anything against Sitaram

except a kick from the side of shoe. This contention is clearly after

thought looking to the version mentioned in the F.I.R. Therefore,

contention of the complainant Hari Narayan may be accepted for this

fact that the accused Munna gave four axe blows, whereas accused

Hakim slapped him. No overt-act of any other accused persons is

proved.

14. The complainant has admitted in the cross examination that

he was dragged by the accused persons from his field in dark. There

was no light of electricity available in the entire way by which he was

taken to the house of Prakash. His cousin Sukhram has accepted in his

cross examination that in the night in which incident took place there

was no electricity supply in the village and, therefore, it is clear that

the complainant Hari Narayan could not see any of the accused

persons. He could identify the accused persons with the help of their

voice. However, looking to the evidence of complainant Hari Narayan

he was assaulted by Hakim and Munna, therefore, identification of

these two accused may be accepted and identification of remaining

accused is still seems to be doubtful.

15. Learned counsel for the respondent-State has urged that the

complainant Hari Narayan was taken to the house of Prakash and,

therefore, presence of Prakash may also be accepted. But this

contention cannot be accepted in such a manner. It is true that Hari

Narayan was lying in a house of Prakash, but from the entire story as

stated by complainant Hari Narayan, witnesses Hargovind and
9

Sukhram, it is clear that Sukhram and Hargovind did not meet either

Prakash or any other members of Prakash in the house. Hargovind and

Sukhram have admitted that Hari Narayan was lying in the open room

of the house where there was arrangement of keeping the cattle.

Witnesses Hargovind and Sukhram visited twice the house of Prakash

and there was no restriction in talking to Hari Narayan, who was lying

in the aforesaid room without any confinement. These circumstances

show that though Hari Narayan was taken to the house of Prakash, but

Prakash and his family members were not there in the house on that

day and, therefore, neither Hari Narayan could be taken inside the

house nor he was confined, hence there was no hesitation to Sukhram

and Hargovind in talking with the complainant Hari Narayan and

taking him away from the house. Therefore, presence of Prakash at the

time of incidence is doubtful. Hari Narayan has accepted the allegation

levelled against him that he committed rape with the sister of Prakash,

therefore, persons who have done the crime with Hari Narayan left him

in the house of Prakash just to transfer their guilt over to the accused

Prakash and his companion. However, since the appeal is deemed

abated against Prakash, it is not necessary to decide the appeal against

Prakash.

16. On the basis of aforesaid discussion, it is clear that the

complainant Hari Narayan could not be brought from his field by one

or two persons, therefore, his evidence can be accepted that there

were six persons involved in the crime. Out of them he could identify

only accused Munna and Hakim Singh, therefore, it is clear that the
10

unlawful assembly was made out, but except these two accused, it is

not proved that the accused Gambhir, Sitaram and Prahlad had

participated in the unlawful assembly, therefore, except the accused

Hakim and Munna, none of other appellants could be convicted for

offence under Section 147 of IPC, therefore, the appellants except

Munna and Hakim Singh cannot be convicted for other offence with

the help of Section 149 or Section 34 of IPC, as their presence is not

proved beyond reasonable doubt.

17. Learned trial Court convicted the appellants for offence

under Section 307 of IPC. Learned counsel for the appellants before

the lower Court accepted the medical report Ex.P-13 and, therefore,

concerned Dr.S.K.Singhai could not be examined in the Court, whereas

the report Ex.P-13 is an important document for consideration of

offence under Section 307 of IPC. In the report Ex.P-13, Dr.

S.K.Singhai has mentioned that injuries No.1 and 2 were grievous

whereas remaining injuries were simple in nature. In the report

Ex.P-13, there were four injuries, which are as under:-

(i) Incised wound of size 4 ½” x ½” x bone deep on left parietal
region of scalp and there was cut mark on the skull bone.

(ii) Incised wound of size 3″ x ½” x bone deep on left shoulder.

(iii) Incised wound of size 2″ x ½” x bone deep on left scapular region
2″ blow from injury No.2.

(iv) Incised wound of size 4 ½” x ½” x muscle deep on right lumbar
area.

Looking to the injury report, it is clear that neither any vital

organ was damaged nor there was any fracture to any bone of the

complainant. It is not clear that on what basis Dr. S.K.Singhai has

mentioned that injuries No.1 and 2 were grievous. As per the
11

provisions of Section 320 of I.P.C., it is clear that injuries No.1 and 2 do

not come in the category of grievous injuries, therefore, injuries of the

complainant Hari Narayan may be considered to be simple injuries.

Though axe blows were given on skull and shoulder, but looking to the

injuries, these blows were not forceful and no intention of causing

death can be attributed from the side of accused Munna.

18. Learned counsel for the appellants has placed his reliance

on the dictum led by this Court in the case of “Moolchand Vs. State

of Madhya Pradesh, 2008 (2) MPLJ (Cri) 498”, in which the

conviction was altered from Section 307 to Section 325 of IPC, because

there was one blow of stone given at the forehead of the deceased and

it was observed that intention of the appellant to cause death was not

established. In the present case, blows given by the appellant Munna

were not forceful, one blow was on vital part of the body i.e. head, but

only a simple injury is caused and, therefore, intention of killing cannot

be presumed on the basis of evidence of the complainant and medical

report prepared by Dr. S.K.Singhai.

19. On the basis of above discussion, accused persons cannot be

punished for offence under Section 307 of IPC. The overt-act as

established with the help of the prosecution evidence comes under the

category of offence under Section 324 of IPC only. The charge under

Section 324 of IPC is minor and of the same nature as of charge under

Section 307 of IPC and, therefore, under the head of charge under

Section 307 of IPC, the accused can be convicted for offence under

Section 324 of IPC without addition to any charge.
12

20. On the aforesaid discussion, it is doubtful that the

appellants Ratiram, Sitaram and Prahlad were present at the time of

incidence and, therefore, they cannot be convicted for any of the

offence. It is very clear that the complainant Hari Narayan was not

confined at any place, therefore, offence under Section 342 of IPC is

not made out against any of the appellants. The overt-act of Munna

comes within the purview of Section 324 of IPC only, whereas appellant

Hakim may be convicted for offence under Section 324 of IPC with the

help of Section 149 of IPC.

21. On the basis of above discussion, appeal is allowed for

appellants Ratiram, Sitaram and Prahlad. Conviction and sentence

against these three appellants is hereby set aside. They are acquitted

from all the charges levelled against them. Their bail bonds and

sureties are discharged. The appeal of appellants Munna and Hakim

Singh is partly allowed. They are acquitted from the charges of Section

342, 307 of IPC, but their conviction for the offence punishable under

Section 148 or 147 of IPC is maintained. Accused Munna is also

convicted under Section 324 of IPC whereas the appellant Hakim Singh

is convicted under Section 324 read with Section 149 of IPC. Looking

to the facts and duration of the trial, the sentence of appellant Munna

for offence under Section 148 IPC is reduced to the sentence of 3

months’ rigorous imprisonment, whereas the sentence of appellant

Hakim Singh for offence under Section 147 IPC is reduced to the

sentence of 2 months’ rigorous imprisonment. They shall undergo for a

period of 6 months’ rigorous imprisonment for offence under Section
13

324 or Section 324/149 of IPC. The custody period of these two

appellants will be adjusted in their jail sentence. All the sentences shall

run concurrently.

22. Accordingly, appeal is disposed off being partly allowed and

modification of sentence.

(N.K.Gupta)
Judge
01/07/2010.

Ansari