Supreme Court of India

Ram Pal vs State Of U.P on 6 August, 2003

Supreme Court of India
Ram Pal vs State Of U.P on 6 August, 2003
Author: S Hegde
Bench: N.Santosh Hegde, B.P.Singh.
           CASE NO.:
Appeal (crl.)  178 of 2003

PETITIONER:
Ram Pal							


RESPONDENT:
Vs.

State of U.P.							


DATE OF JUDGMENT: 06/08/2003

BENCH:
N.Santosh Hegde & B.P.Singh.


JUDGMENT:

J U D G M E N T

SANTOSH HEGDE,J.

In this appeal, while granting leave, this Court confined

the scope of the appeal to the consideration of the question of

sentence only.

The appellant along with seven others, who survived the

trial out of the eleven persons originally tried, were convicted

for offences punishable under Sections 302, 307 436 and 440

all read with Section 149 IPC. The trial court imposed varying

sentences on them, but in regard to appellant and one other

person, awarded the sentence of death and referred the said

sentence to the High Court of Judicature at Allahabad,

Lucknow Bench for confirmation. The High Court by the

impugned judgment has accepted the reference and confirmed

the death sentence awarded to the appellant but taking into

consideration the age of the other accused who was also

sentenced to death converted his sentence from death to life

imprisonment. In this appeal, the appellant questions the

sentence of death awarded to him on various grounds.

Mr. Rakesh Dwivedi, learned senior counsel appearing

for the appellant submitted that the crime of which the appellant

is charged with cannot be termed as a rarest of the rare cases

calling for extreme penalty of death even though 21 persons had

lost their lives due to the acts of the appellant and other accused

persons. He submitted that there was sufficient provocation

from the side of the victims which lead to the incident on the

fateful day because the victims party was earlier responsible for

the double murder of appellant’s close relatives in regard to

which the members of the said party were being prosecuted in a

sessions trial. Inspite of the said proceedings, on the day of the

incident another relative of the appellant by name Bhagwati

was found murdered which the appellant and his family

members had reasons to believe was due to the act of the family

of the victims. These facts according to the learned counsel was

the provocation for the murders for which the appellant is being

punished. Hence the facts of the case in hand did not call for the

extreme penalty of death. He also submitted that the appellant

was not the leader of the group of accused which caused the

death of so many victims nor he had exhorted others either to

kill or to set fire to the houses. His act was at the most on par

with the other accused who have been awarded lesser sentence.

He also submitted that even according to the prosecution case,

there was considerable doubt as to the role played by the

appellant in the incident in question, hence, he has been roped

in with the aid of Section 149 IPC. His further submission was

that the incident in question had taken place nearly 17 years ago

and eversince then the appellant has been in jail, therefore the

appellant should be given an opportunity of redeeming himself.

Shri Ravi Malhotra learned counsel appearing for the

State opposed the reduction of the sentence on the ground that

both the courts below have considered all aspects of the case

including the question of quantum of punishment and having

come to the conclusion that the incident in question which

caused the death of 21 innocent victims was a rarest of the rate

cases, considered the death penalty as the appropriate sentence

in regard to this accused, therefore, this is a case in which no

interference in the sentence awarded by the courts below is

called for.

We have carefully considered the argument addressed on

behalf of the parties. It is true the incident in question has pre-

maturely terminated the life of 21 people but then number of

deaths cannot be the sole criterion for awarding the maximum

punishment of death. While in a given case death penalty may

be the appropriate sentence even for a single murder, it would

not necessarily mean that in every case of multiple murders

death penalty has to be the normal punishment. Guidelines to

be borne in mind while awarding death sentences have been

considered and laid down by this Court in a number of cases

but for the purpose of deciding this appeal it would suffice if

we refer to a Constitution Bench judgment of this Court in the

case of Bachan Singh vs. State of Punjab (1980 2 SCC 684). In

the said case this Court after considering the constitutional

validity of the provisions which empowers the court to award

death sentence laid down the following broad guidelines to be

borne in mind by the courts while considering the question of

awarding a sentence in cases involving murder :

“One thing however stands clear that for

making the choice of punishment or for

ascertaining the existence or absence of “special

reasons” in that context, the court must pay due

regard both to the crime and the criminal. What is

the relative weight to be given to the aggravating

and mitigating factors, depends on the facts and

circumstances of the particular case. More often

than not, these two aspects are so intertwined that

it is difficult to give a separate treatment to each of

them. This is so because ‘style is the man’. In

many cases, the extremely cruel or beastly manner

of the commission of murder is itself a

demonstrated index of the depraved character of

the perpetrator. That is why, it is not desirable to

consider the circumstances of the crime and the

circumstances of the criminal in two separate

watertight compartments……..

As to the aggravating circumstances, pre-

planned, calculated cold-blooded murder has

always been regarded as one of an aggravated

kind; so also a murder “diabolically conceived and

cruelly executed” and the test of Ediga Anamma :

“The weapons used and the manner of their use,

the horrendous features of the crime and hapless,

helpless state of the victim”.

In the said judgment this Court also laid down

circumstances which could be considered as aggravating

circumstances. These circumstances are as follows :-

(a) if the murder has been committed after

previous planning and involves extreme

brutality; or

(b) if the murder involves exceptional depravity; or

(c) if the murder is of a member of any of the

armed forces of the Union or of a member of

any police force or of any public servant and

was committed –

(i) while such member or public servant

was on duty; or

(ii) in consequence of anything done or

attempted to be done by such member or

public servant in the lawful discharge of

his duty as such member or public

servant whether at the time of murder he

was such member or public servant, as

the case may be, or had ceased to be

such member or public servant; or

(d) if the murder is of a person who had acted in

the lawful discharge of his duty under Section

43 of the Code of Criminal Procedure, 1973,

or who had rendered assistance to a magistrate

or a police officer demanding his aid or

requiring his assistance under Section 37 and

Section 129 of the said Code.”

Similarly it also considered the following circumstances

as mitigating circumstances :-

(1) That the offence was committed under the

influence of extreme mental or emotional

disturbance.

(2) The age of the accused. If the accused is young

or old, he shall not be sentenced to death.

(3) The probability that the accused would not

commit criminal acts of violence as would

constitute a continuing threat to society.

(4) The probability that the accused can be

reformed and rehabilitated.

The State shall by evidence prove that the

accused does not satisfy the conditions (3) and

(4) above.

(5) That in the facts and circumstances of the case

the accused believed that he was morally

justified in committing the offence.

(6) That the accused acted under the duress or

domination of another person.

(7) That the condition of the accused showed that

he was mentally defective and that the said

defect impaired his capacity to appreciate the

criminality of his conduct.

Bearing in mind the above broad guidelines laid down by

this Court in the case of Bachan Singh (supra), if we consider

the facts of the case we notice the fact that the appellant was a

party to an incident in which 21 people including young

children were murdered by gun shot injuries or by burning them

in latched houses itself could be considered as aggravating

circumstances to consider awarding of death sentence.

According to the judgment in Bachan Singh’s case (supra), then

we will have to weigh the same with any mitigating

circumstances that may be available on the facts of this case.

While doing the said exercise of searching for mitigating

circumstances in the present case, we find the incident in

question was sequel to the murder of Bhagwati a close relative

of the appellant and other principal accused, which was

suspected to have been committed by the members of the

victims family. Prior to that the victims family was accused of

having committed the murder of 2 of the close relatives of the

appellant’s family for which some of the members of the

victims family were being prosecuted. On facts and

circumstances of this case, we think this circumstance can be

treated as a circumstance which amounts to a provocation from

the victims side. We also notice that the role played by the

appellant is somewhat similar to the role played by the other

accused persons who have been given lesser sentence while the

appellant has been awarded death sentence that too with the aid

of Section 149 IPC therefore, a question arises why this

appellant should not be considered at par with those accused for

the purpose of awarding the sentence. We also notice from the

argument of the learned counsel which is supported by material

on record, that the specific overt act attributed to the appellant

that he climbed the house of the informant and threatened to

shoot the victims if they came out of their houses, while the

other accused latched and set the houses on fire seems to be an

afterthought not having been told to the investigating officer by

the witnesses when their statements were recorded by him. We

also notice that the appellant was not treated by the prosecution

itself as the leader of the gang but was considered to be one

amongst other accused who took part in the incident. The fact

that accused has spent nearly 17 years in custody after the

incident in question can also be treated as a mitigating

circumstance while considering the question of sentence.

The above noted circumstances which we consider as

mitigating circumstances, in our opinion, outweigh the

aggravating circumstances as found by the courts below. In the

said view of the matter, we think it appropriate to allow this

appeal and in substitution of sentence of death awarded to the

appellant, we sentence the appellant under Section 302 read

with Section 149 IPC to undergo imprisonment for life. The

said sentence shall run concurrently with the substantive

sentence imposed by the trial court on other counts.

The appeal is allowed partly.