JUDGMENT
K.S. Rakhra, J.
1. These are three connected appeals against judgment and order dated 23.4.2005 passed by Additional Sessions Judge (Court No. 8), Aligarh in S.T. No. 435 of 2002 whereby he has sentenced Ram Prasad, Ravindra, Bhawani and Sukh Ram to life imprisonment and a fine of Rs. 5000/- Under Section 302/149 IPC and appellant Surendra to life imprisonment and a fine of Rs. 5000/- Under Section 302 IPC. Again appellant Ram Prasad has been sentenced to seven years’ rigorous imprisonment and a fine of Rs. 3000/- Under Section 307 IPC and appellant Surendra, Ravindra, Bhawani and Sukh Ram to seven years’ R.I. and a fine of Rs. 3000/- Under Section 307/149 IPC. These five persons are also convicted under, Section 148 IPC and sentenced to two years’ RI and are appellants in Criminal Appeal No. 2522 of 2005.
2. In Criminal Appeal No. 1917 of 2005, appellants Harpal, Jagvir and Satyavir alias Pappu have been sentenced to life imprisonment and a fine of Rs. 5000/- Under Section 302/149 IPC, appellant Charari Singh has been sentenced to life imprisonment and a fine of Rs. 5000/- Under Section 302 IPC, Harpal has further been sentenced to seven years’ R.I. and a fine of Rs. 3000/- Under Section 307 IPC while Jagvir, Charan and Satyavir have been sentenced to seven years’ R.I. and fine of Rs. 3000/-under Section 307/149 IPC and all these four appellants of Criminal Appeal No. 1917 of 2005 have further been sentenced to two years’ R.I. Under Section 148 IPC.
2.2. Appellant Kali Charan of Criminal Appeal No. 2448 of 2005 has been sentenced to life imprisonment and a fine of Rs. 5000/- Under Section 302/149 IPC, seven years’ R.I. and a fine of Rs. 3000/- Under Section 307/149 IPC and two years’ R.I. Under Section 148 IPC.
In addition to this, Satyavir, Ravindra, Jagvir and Ram Prasad have further been sentenced to one year’s R.I. and a fine of Rs. 1000/- Under Section 25 Arms Act.
2.3. The incident took place on 1.9.2002 at 10 a.m. between the houses of two sides in village Nagla Nanhi hamlet of Kumari within the circle of police station Vijaygarh of district Aligarh and a report of this incident was lodged by Kunwarpal Singh (P.W. 1) on the same day within one hour i.e. at 11 a.m. The FIR was lodged against 11 persons including 10 appellants in these appeals. Amongst appellants Surendra and Ravindra are real brothers and are sons of appellant Ram Prasad in Criminal Appeal No. 2552 of 2005. Similarly in Criminal Appeal No. 1917 of 2005, appellants Jagvir, Charan Singh and Satyavir alias Pappu are real brothers being sons of appellant Harpal. The remaining three appellants namely Bhawani, Sukh Ram and Kali Charan arenot related to any of the appellant.
2.4. According to the prosecution, appellant Ram Prasad owed a sum of Rs. 5000/- to Kunwarpal Singh, the informant, the informant’s son Virendra (P.W. 2) who had returned from Delhi asked Ram Prasad to pay the said amount. On this, the later replied that he also has to recover Rs. 1600/- from them for the work done by his son Mukesh for Virendra. On this Virendra asked him to return the balance after adjusting Rs. 1600/-. This discussion between Virendra and Ram Prasad resulted into hot exchange of words and Ram Prasad started hurling abuses.
2.5. The houses of Kunwarpal Singh and Ram Prasad are in front of each other and only a ‘pakka Kharanja’ runs between them. They have ‘Chabutaras’ in front of their houses and these ‘Chabutaras’ are also in front of each other. The prosecution story is that the first informant Kunwarpal Singh, his sons Ashok Kumar, Santosh and Virendra, his grand son Rohtas and daughter-in-law Raj Kumari were sitting on the Chabutara of their houses and some of them were under “Chhappar” partly covering the “Chabutra” when altercation took place between Virendra and Ram Prasad. On the altercation taking place, the accused persons Harpal, Surendra, Charan Singh residents of Nagla Nanhi and Kali Charan resident of Bhopatpur duly armed with guns and accused Ram Prasad, Jagvir, Sukh Ram, Ravindra Singh, Mukesh, Satyavir and Bhawani alo all residents of Nagla Nanhi armed with country made fire arms assembled on the Chabutara of Ram Prasad and opened fire with their respective weapons. In this attack Ashok Kumar son of Kunwar Pal and Smt. Raj Kumari died on the spot and four more persons namely Santosh, Virendra son of Kunwar Pal, Rohtash son of Raj Pal and Mahendra son of Ramji Lai received fire arm injuries.
2.6. Narrating the above incident, Kunwarpal in his written report to police (Ex.ka-1) specified the role of appellants Surendra, Charan, Harpal and Ram Prasad. He mentioned that Surendra killed Ashok and Charan Singh has killed Smt. Raj Kumari while Harpal and Ram Prasad have injured Virendra and Rohtash respectively. The prosecution claims that the appellants formed an unlawful assembly and they resorted to firing in prosecution of the common object of the said assembly.
2.7. On the report being lodged, case crime No. 63 of 2001 was registered at the police station. The investigation of the crime was taken up by Veerpal Singh P.W. 7 who recorded the statements of Kunwar Pal and some other witnesses at the police station itself and went to the place of occurrence where he prepared a site plan Ex.ka-10. He also collected bloodstained and plain earth as well as some pellets and wads from there. The dead bodies of Ashok Kumar and Raj Kumari were also lying at the house of Kunwar Pal Singh. Inquest report was prepared by S.I. Jagan Singh under the supervision of the Investigating Officer. The injured persons Santosh, Virendra, Rohtash and Munendra were sent for medical examination and they were medically examined on 1.9.2001 by Dr. N.K. Tandon, P.W. 4 between 2.30 p.m. to 3.40 p.m. On the person of Santosh aged about 10 years, following injuries were found by the doctor vide injury report Ex.ka-2:
1. Contusion 4 cm x 2 cm on the back of head mid line.
2. Lacerated wound 1 cm x 5 cm x muscle deep on the palmer aspect of ring finger at the tip.
On the person of Mahendra son of Ramji Lal, the following injury was found by the doctor as per injury report Ex.Ka-3:
1. Gun shot wound of entry 3 cm x 3 cm x depth under observation on the back of left side of chest lower part.
On the person of Virendra son of Kunwar Pal, the following injuries were found as per injury report Ex.ka-4:
1. Multiple gun shot wounds of entry 5 cm x 5 cm x scalp deep on the right side of head (3) in number 2 cm above the, right ear.
2. Gun shot wound of entry 3 cm x 3 cm x depth under supervision, on the right side of forehead.
3. Gun shot wound of entry 3 cm x 3 cm x depth under supervision, on the right side of neck four in number.
4. Gun shot wound of entry 3 cm x 3 cm x muscle deep on the right upper arm part.
5. Multiple gun shot wounds of entry in an area of 13 cm x 10 cm on the both sides of back of chest. Size 3 cm x 3 cm x muscle deep.
6. Sub conjuctiva haemorrhage over the right eye.
On the person of Rohtash son of Raj Pal Singh, the following injuries were found as per injury report Ex.ka-5:
1. Multiple fire arm wounds of entry in area of 22 cm x 6 cm on the right side of neck, cheek and forehead size 3 cm x 3 cm x depth under observation.
2. Multiple fire arm wounds of entry in area of 10 cm x 9 cm on the right scapular region and back of shoulder.
3. Gun shot wound of entry 2 cm x 2 cm x muscle deep on the medial aspect of left upper arm and left elbow.
4. Gun shot wound of entry 3 cm x 3 cm x muscle deep on the left side of back of chest.
5. Gun shot wound of entry 2 cm x 2 cm x muscle deep on the left side of face near the nose.
3. In the opinion of the doctor, injuries of these four persons were fresh in duration. Injuries of Santosh Kumar were found to have been caused by blunt object whereas injuries of Mahendra, Virendra and Rohtash were found to have been caused by fire arm. Virendra was admitted in the hospital for treatment.
Post mortem examination of the body of Raj Kumari was conducted by Dr. V.K. Singh P.W.6 on 2.9.2001 at 3.30 p.m. The following ante mortem injuries were found:
1. Multiple pellet wounds of entry (firearm) over front of chest both side upto nipple, neck and forehead and (right) side of face, each measuring from 0.5 cm x 0.5 cm x muscle to cavity deep, haematoma and congestion around each injuries. No blackening and tattooing. Direction front to back.
In the internal examination, pleura both the lungs pericardium and heart were found lacerated. In the opinion of the doctor, the death had resulted from shock and haemorrhage as a result of ante mortem injuries. Duration of death was 1 V* days prior to the time of examination. The post mortem examination report is Ex.ka-8.
Similarly, post mortem examination of the body of Ashok Kumar was conducted by the same doctor on the same day at 3 p.m. and following ante mortem injuries were noticed:
1. Multiple pellet wounds of entry( firearm) each measuring 0.5 cm x 0.5 cm x muscle to cavity deep over face, front of chest both side and abdomen upto umblicus and left upper arm upto elbow including front of shoulder joint. Haematoma and congestion under all injuries. No blackening and tattooing direction front to back.
In the internal examination, pleura both the lungs pericardium and heart were found lacerated. In the opinion of the doctor death had resulted about 1 1/4 days before the autopsy and cause of death was shock and haemorrhage as a result of ante mortem injuries.
4. The Investigating Officer also recovered licensed gun from the appellant Surendra on 16.9.2001 which he had concealed in the ground of a field. Its fire pin was broken and missing. The police claims that Surendra had broken and removed the pin so that the weapon may not be tested for confirmation that it was used in the crime.
On the same day, the Investigating Officer Vir Pal Singh P.W. 7 assisted by other police force, in presence of the witnesses, recovered on the pointing out of Ram Prasad one 12 bore country made pistol and a live cartridge. Similarly on the pointing out of appellant Ravindra on the same day he recovered a country made pistol of 12 bore and a live cartridge, on the pointing of appellant Jagbir a 12 bore country made pistol and a live cartridge and similarly on the pointing of Satyavir alias Pappu a country made pistol and live cartridge were recovered vide recovery memo Ex.ka-26.
The police registered separate case crime Nos. 68, 69, 70, 71 of 2001 Under Section 25 Arms Act against Satyavir, Ramendra, Jagbir and Ram Prasad.
After completion of investigation, charge sheet was submitted against the ten appellants and their companion Mukesh who was found to be a juvenile and whose case was separated and referred to Juvenile Justice Court.
5. In the trial, nine witnesses were examined by the prosecution. Out of them, three Kunwarpal Singh P.W. 1, Virendra P.W. 2 and Rohtash P.W. 3 claimed to be eye witnesses. Virendra and Rohtash had also received injuries in this occurrence which lend support to their claim of being present at the place of occurrence. The remaining witnesses examined by the prosecution in this case were of formal witnesses. Dr. N.K. Tandon P.W. 4 had conducted medical examination of four injured persons of the prosecution side. Vishambhar Singh P.W. 5 is a formal witness (head constable) who registered the FIR at the police station. Awadhesh Kumar P.W. 8 was similarly head constable who had registered case crime Nos. 68, 69, 70, 71 of 2001 Under Section 25 Arms Act against Satyavir alias Pappu, Jagvir and Ram Prasad. Santosh Sharma P.W. 9 is the investigating officer of the aforesaid crime under Arms Act. As stated earlier, Dr. V.K. Singh P.W. 6 conducted autopsy and Virpal Singh P.W.7 is the investigating Officer.
6. On behalf of accused persons, it was contended before the trial court that the appellant Bhawani, Sukh Ram and Kali Charan had no concern with the dispute between Ram Prasad Hand Kunwar Pal and there was no occasion for them to form an unlawful assembly with Ram Prasad etc. Similar stand has been taken by appellant Harpal and his three sons. It was contended before the trial court that the appellant Ram Prasad and Bhawani have some differences concerning land and they were not on speaking terms. Similarly it was contended that Ram Prasad had encroached upon land of Baikunthi and Sukh Ram is adopted son of Baikunthi and therefore, they had strained relations and could not have acted together to commit this crime.
7. It is admitted fact that prior to this incident, barring the controversy relating to money there was no other enmity between Kunwar Pal and Ram Prasad. Admittedly one Baag Singh was murdered 20 to 25 years ago in which three sons of Harpal were accused and Kunwar Pal was cited as a prosecution witness although he has denied the allegation that he appeared in the court and deposed against the accused in that case. The case has already ended in acquittal. It is also admitted that father of present appellant Bhawani Singh was also an accused in Baag Singh’s murder case. The informant has also admitted that Ram Prasad’s son Ravindra had instituted a criminal case against Harpal and his sons about doing Maarpeet. Kunwar Pal was a witness thereto but had not deposed in the court.
8. In this case two persons namely Ram Prasad and Surendra from the side of accused also received injuries and six witnesses have been examined in defence. D.W. 1 Sri V.P. Sharma is a radiologist who had examined injuries of Surendra appellant on 20.9.2002. He had found radio opaque shadows on the right side of chest, on the abdomen and on the neck of Surendra. D.W. 2 Dr. S.K. Gupta is another/radiologist, who on 12.9.2002, had examined injuries of Ram Prasad and had found two radio opaque shadows on the right ^shoulder and one in the neck. D.W. 3 Dr. Devendra Singh had examined injuries of Ram Prasad on 6.9.2001 and found the following injuries on his person:
1. A scabbed wound 1/3 x 1/3 cm circular in shape over back scapular region 6 cm below and behind the tip of right shoulder. Pus was present inside the wound.
2. A scabbed wound 1/3 x 1/3 cm, circular in shape over back of right arm, upper 1/3 region. Pus was present.
3. A scabbed wound 1/3 x 1/3 cm, circular in shape over back of right arm, upper 1/3 region. Pus was present.
Similarly he had examined the injuries of Surendra on 6.9.2001 at 10.25 a.m. and found the following injuries:
1. A scabbed wound 1/3 x 1/3 cm x circular in shape over front of chest right side 7 cm below and lateral to the nipple.
2. A scabbed wound 1/3 x 1/3 cm, circular in shape over front of chest right side 6 cm above the nipple. Pus was present.
3. A scabbed wound 1/3 x 1/3 cm, circular in shape over front of area corresponding to over clavical right side 4 cm medial to the stabnoclavical joint. Pus was present.
4. A scabbed wound 1/3 x 1/3 cm over right lateral aspect of neck 7 cm below and behind the angle of jaw. Pus was present.
5. A scabbed wound wound 1/3 x 1/3 cm over right parietal region of scalp 3 cm above the external ear.
9. In the opinion of the doctor, injuries of both these persons were simple in nature. Their duration could not be ascertained. Clearly the injuries of both these appellants were caused by fire arm.
10. In addition to above, the defence also examined DBW-1 Mahendra who was mentioned in the FIR as one of the injured. This witness has admitted that the incident took place at 10 a.m. but added that fight was only between Ram Prasad and Kunwar Pal and that he had received injuries in this fight. He denied the presence of the appellant Harpal and his three sons on the spot. He also admitted that no shot was fired from the Chabutara of Ram Prasad and he had not seen any body firing but he admitted that firing was done on the spot and its pellets also injured him. According to this witness Rakesh and scribe of the FIR Badam were armed with guns and they had fired on the accused persons causing injuries to Ram Prasad and Surendra. DCW-1 Surendra Pal Singh is brother of Kali Charan and is licence holder of a 12 bore gun. He stated that his gun was never taken away nor was used by his brother Kali Charan and lastly DCW-2 Smt. Baikunthi tried to depose that her relations with Ram Prasad were strained and therefore her son Sukh Ram could not have associated with Ram Prasad to commit this crime.
11. In the light of aforesaid evidence on record the trial court has found the prosecution story as wholly probable and has found the prosecution evidence wholly reliable. It has accordingly convicted the appellants and sentenced them as mentioned earlier.
12. have heard Sri P.N. Mishra, learned Senior Counsel assisted by Sri Dharmendra Singhal and Sri G.P. Dixit for the appellants, Sri Kamlesh Kumar Tiwari, learned AGA for the State and have gone through the evidence on record.
13. The argument of learned Counsel for the appellants is that there was no occasion for the appellants to have joined hands with one another and to form an unlawful assembly the common object of which was to cause death or to make an attempt on the life of four injured persons. A dispute had suddenly arisen between Ram Prasad and Kunwar Pal because of settlement of accounts and payment of money. There was therefore, neither any occasion nor opportunity to share the intention or to form common object. The argument of Sri Mishra is that even if the prosecution story is admitted, only those who had caused injury can be held responsible and vicarious liability can not be fastened on the remaining appellants. In support of his argument he further pointed out that there were independent witnesses also named in the FIR but the prosecution has examined only interested witnesses. Sri Mishra further submitted that prosecution version is not wholly reliable and it has failed to give any explanation for the injuries suffered by Ram Prasad and Surendra. Further it was argued that total number of injuries suffered by the victims on the side of the prosecution is highly disproportionate to the number of accused persons and it raises suspicion about implication of innocent persons also. According to learned Counsel the case falls in the category of sudden mutual fighting.
14. Learned AGA on the other hand has argued that two persons had died and four persons had received injuries on the side of the prosecution, FIR was promptly lodged naming all the accused persons and also attributing specific role to Surendra, Charan Singh, Harpal and Ram Prasad. The prosecution evidence is reliable and there is nothing to disbelieve atleast two injured witnesses who deposed fully against all the accused persons. He has argued that the trial court has not committed any illegality.
15. We have carefully considered the submissions of both the sides in the light of evidence and findings recorded by the trial court.
16. There is no dispute about the date, time and place of occurrence. The controversy is with regard to manner of the incident. The prosecution claimed that on asking Kunwar Pal Singh to return the money borrowed by him he started hurling abuses and the accused persons assembled at the Chabutra of Kunwar Pal Singh and opened fire. The defence suggestion to the witnesses on the other hand was that the complainant along with his son Rakesh and one person Badam had gone to the house of Kunwar Pal Singh and tried to untether and take away his catties. They also opened fire causing injury to Ram Prasad and Surendra. It was suggested that on account of firing made by Badam and Rakesh, incidentally Smt. Raj Kumari and Ashok of their own side received injuries and died while Santosh, Virendra, Rohtash and Mahendra also received injuries.
17. The above defence version of the incident can not be believed. Though it is possible that by indiscriminate firing by 12 bore gun or country made pistol stray pellets can cause injury to the persons standing around but it is not possible to believe that Badam and Rakesh on the side of complainant would open fire and injure as many as four persons on their own side besides two more who also lost their lives and would cause simple injuries only to their target Ram Prasad and Surendra. Ram Prasad had received only three minor injuries while Surendra had received only five minor injuries attributable to pellets of shot fired by 12 bore weapon. Further no cross FIR was lodged whereas the FIR in the present crime was registered on the report of Kunwar Pal Singh within one hour of the occurrence. The police station was only six kilometers away. Thus the FIR lodged by Kunwar Pal Singh was prompt one. We are therefore not inclined to accept the suggestion of the defence that it was the complainant and his party coupled with Badam and Ashok who had raided the house of Ram Prasad and had opened fire on them while trying to forcibly take away their catties. We are further of the opinion that the prosecution’s explanation about the injuries suffered by Ram Prasad and Surendra though not coming in the FIR is satisfactory and these injuries could be caused by stray pellets of fire made from the side of Ram Prasad and his party.
DBW-1 Mahendra son of Ramji Lal is a person who was named in the FIR itself as one of the injured. His injuries were also examined by the doctor but strangely instead of appearing on behalf of the prosecution he has appeared as a defence witness. He admitted that he had received injuries at the given date, time and place and also admitted that fight had taken place between Ram Prasad and Kunwar Pal Singh. He also admitted the presence of appellant Harpal and his three sons at the place of occurrence but added that they had not opened any fire and did not participate in the fighting. Later on he changed his version and stated that they were not present at all. With regard to firing he firstly stated that “Ram Prasad Ke Chabutra Se Goli Nahi Chal Rahi Thi” but later on he added further that “Meri Samne Koi Goli Nahi Chali Thi.” He deposed that on account of firing he closed his eyes and sat down on the ground and did not notice as to who was firing but at another stage, he stated that Kunwar Pal Singh and his family members had raided the house of Ram Prasad.
18. A complete reading of statement of this witness Mahendra would show that he is not stating the true facts and some how he is trying to save the accused persons. In paragraph 22 of his statement, he states that besides Ram Prasad, Surendra and this witness, no body else had received injury. In our opinion, this witness can not be relied upon as his testimony does not give complete description of the incident, and he is hiding the truth and appears to have been won over by the defence.
19. The remaining three witnesses examined by the defence are DAW-1 Dr. V.P. Sharma, DAW-2 Dr. S.K. Gupta and DAW-3 Dr. Devendra Singh. These witnesses were examined to prove the injuries of Ram Prasad and Surendra which have already been discussed.
20. On behalf of the prosecution, there are statements of P.W. 1 Kunwarpal Singh, the first informant, his son Virendra P.W. 2 who is injured witness and Rohtash P.W. 3, a grand son of informant and an injured witness. All of them have stated against the accused persons and have supported the prosecution story. No material contradiction or shortcoming could be pointed out by the defence lawyer in their testimony. All the appellants are named in the FIR with specific role of appellants Surendra and Charan Singh of firing and causing death of Ashok and Smt. Raj Kumari respectively. It also specifically shows that appellant Harpal had opened fire on Virendra and Ram Prasad had opened fire on Rohtash causing injuries to them. With regard to remaining appellants, no specific role has been attributed although it has been stated in the FIR that all the appellants were armed with fire arm. According to the prosecution version, only Kali Charan, Harpal, Charan Singh and Surendra Singh were armed with licensed weapons while the remaining appellants were armed with country made pistols. The weapon possessed by Kali Charan was allegedly belonging to his brother Surendra Pal Singh DCW-1. It is true that in the FIR it has been mentioned that all the accused appellants in prosecution of common object of their unlawful assembly opened fire and similar statements have been given by the witnesses examined by the prosecution. However, after carefully examining their statements and looking to the circumstances of the case it does not appear probable to us that all the 11 accused persons named in the FIR were present armed with fire arms and all opened fire. Had this happened, the victim must have received much large number of injuries and no body, not even the informant Kunwar pal could have escaped unhurt. To the contrary, the number of injuries suffered by them rules out the possibility of all the eleven accused opening fire on the informant and his family members etc. It may be mentioned here that Santosh had received only two injuries; one was contusion and the other was lacerated wound attributable to blunt object. Mahendra had received only single injury caused by fire arm which appears to be wound of entry .3 x .3 cm. Virendra had received six fire arm injuries as mentioned in Ex.ka-4 and Rohtash had also received multiple fire arm injuries in an area of 22 cm x 6 cm on the neck, cheek and fore head and multiple fire arm injuries in an area of 10 cm x 9 cm on the right scapular region. He had also received three more single pellet small injuries. Similarly, Smt. Raj Kumari had received multiple pellet injuries (fire arm) on chest, neck and forehead and Ashok had received multiple fire arm wounds of entry over the face, front of chest, abdomen and left upper arm. The injuries suffered by the two deceased appear to have been caused by two separate single shot. Taking into consideration the injuries of all the injured persons and two deceased on the side of the informant it does not appear to us that 11 persons had fired on Kunwarpal Singh and his party to cause these injuries. The infliction of these injuries by four persons namely Surendra, Charan Singh, Harpal and Ram Prasad alone is possible. There is no specific statement with regard to other appellants as to whether they caused any injury to any of the victim. The prosecution wants to hold them guilty by applying principle of vicarious and constructive liability being members of unlawful assembly having common object of causing death or inflicting injury on the persons of prosecution party. We have therefore to examine whether the remaining seven persons out of whom six are appellants before us formed an unlawful assembly along with Surendra, Charan Singh, Harpal and Ram Prasad and whether this unlawful assembly had any common object or members of this assembly knew about the plan which the said assembly was likely to execute.
21. In order to come to a conclusion in this regard we have to look to the circumstances relating to the case, the motive for the commission of crime, inter-se relationship between the accused persons, their specific role before, at the time and after the commission of crime, the weapons carried and used by them and also the words etc. spoken by them at the time of incident.
22. In the case of Chanda v. State of U.P. , the Apex Court observed that-
An object is entertained in the human mind, and it being merely a mental attitude, no direct evidence can be available and, like intention, has generally to be gathered from the act which the person commits and the result therefrom. The “common object” of an assembly is to be ascertained from the acts and language of the members composing it, and from a consideration of all the surrounding circumstances. It may be gathered from the course of conduct adopted by the members of the assembly. What the common object of the unlawful assembly is at a particular stage of the incident is essentially a question of fact to be determined, keeping in view the nature of the assembly, the arms carried by the members, and the behaviour of the members at or near the scene of the incident.
It is not necessary that the intention of the purpose, which is necessary to render an assembly an unlawful one comes into existence at the outset. The time of forming an unlawful intent is not material. An assembly which, at its commencement or even for some time thereafter, is lawful, may subsequently become unlawful. In other words, it can develop during the course of incident at the spot co instante.
A common object may be formed by express agreement after mutual consultation, but that is by no means necessary. It may be formed at any stage by all or a few members of the assembly and other members may just join and adopt it. Once formed, it need not continue to be the same. It may be modified or altered or abandoned at any stage. There must be community of object and the object may exist only up to a particular stage, and thereafter. Members of an unlawful assembly may have community of object upto a certain point beyond which they may differ in their objects and the knowledge possessed by each member of what is likely to be committed in prosecution of their common object may vary not only according to the information at his command, but also according to the extent to which he shares the community of object, and as a consequence of this the effect of Section 149 IPC may be different or different members of the same assembly.
Further in the case of Dani Singh v. State of Bihar 2005 SCC (Crl) 127 it was held that mere presence in an unlawful assembly is not sufficient to fasten the liability. It is to be established that there was common object as per Section 141 IPC and the person under trial was actuated by the common object i.e. he assembled in order to pursue the said common object. It is not necessary that he should also do some overt act.
In the case before us as stated earlier four of the appellants in Criminal Appeal No. 1917 of 2005 are of one family while three appellants in Criminal Appeal No. 2522 of 2005 are of the family of Ram Prasad and the remaining appellants namely Bhawani, Sukh Ram and Kali Charan are from different families. The dispute regarding money was only between Kunwarpal Singh and Ram Prasad. Other appellants had no concern with it. The aforesaid dispute of money was also such as had not given rise to quarrel in the past. The evidence on record is that Ram Prasad had borrowed a sum of Rs. 5000/- from Kunwarpal Singh on the occasion of marriage of his daughter. It is not on record as to when the marriage took place but the evidence is to the effect that he had failed to return the money and was claiming that his son Mukesh had worked for some time with P.W. 2 Virendra Singh son of Kunwarpal Singh and on that account about Rs. 1600/- were due to him which he was entitled to recover.The evidence” shows that the dispute in fact was only for adjustment of the said amount and on fateful day on this issue some altercation had taken place followed by the present incident. There is nothing on record to show that when this altercation took place and Ram Prasad started quarrelling with Kunwarpal Singh or Virendra, the other co-accused persons had also assembled around him. The statement of P.W. 1 Kunwarpal Singh, informant is that in the course of altercation between Virendra and Ram Prasad the later started hurling abuses and at the same time Surendra son of Ram Prasad opened fire on the informant’s son Ashok. Simultaneously, appellant Charan Singh opened fire on Smt. Raj Kumari and the appellant Harpal fired at Virendra. The witness has also stated that Ram Prasad had fired at Rohtash. While other appellants named by this witness are said to be present at the Chabutra of Ram Prasad. At the time of incident, no specific role has been attributed to them individually, although it has been alleged that they were armed with fire arm.There is a statement of general nature that other accused persons also opened fire with their fire arms. Since the other accused persons except Ravindra had no motive for commission of the crime and since no overt act has been attributed to them individually and also since the nature and number of injuries caused to these six victims are not proportionate to the firing by 11 persons with country made/licensed fire arms, we are of the opinion that it is difficult to hold that there was an unlawful assembly constituted by them all along with Surendra, Charan Singh, Harpal and Ram Prasad. It is also difficult to believe that they had assembled there with common object of opening assault on Kunwarpal Singh and others in his house. Even if being neighbour any one of them was present there at the time of incident it is difficult to conclude that he was present there knowing that the said assembly was likely to commit the offence attributed to it.
23. The statement of P.W.2 Virendra son of Kunwarpal Singh is also no better than the statement of Kunwarpal Singh himself in so far as it relates to the remaining six appellants other than Surendra, Charan Singh, Harpal and Ram Prasad. He has also, attributed no direct role to these persons. According to him, when altercation started on the issue of return of money Ram Prasad was at his Chabutra and Kunwarpal Singh and this witness were at their own Chabutra. Ram Prasad started hurling abuses. As per statement given by this witness other accused persons then assembled at the Chabutra of Ram Prasad. They had not advanced towards the house of Kunwarpal Singh to raid his house. The witness states that with Harpal too he had no enmity. Thus in his statement also there is no specific role attributed to the remaining six accused persons. There is no allegation that they exhorted each other or uttered any word. Statement of P.W.3 Rohtash is similar to that of Virendra Singh. He has not specifically stated about each of the appellants’ role.
24. Taking cumulative effect of the testimony of Kunwarpal Singh P.W. 1, Virendra Singh P.W.2 and Rohtash P.W.3 we are of the view that it is difficult to infer that the aforesaid act was committed by an unlawful assembly as defined Under Section 141 IPC. It is not legally possible to hold that there was common object or that all the members of this assembly knew about the object likely to be achieved by the said assembly. That being the position the question of convicting any of the appellants vicariously or by applying principle of constructive liability is not possible. Only those four persons namely Surendra, Charan Singh, Harpal and Ram Prasad whose presence on the spot has been established and to whom specific role has been attributed can be held guilty and punished for the offences committed by them. Since Surendra had fired and killed Ashok he is liable to be punished under Section 302 IPC. Similarly, Charan Singh has to be convicted under Section 302 IPC for committing the murder of Smt. Raj Kumari. In the same manner, Harpal and Ram Prasad can be individually f responsible for attempt to commit murder of Virendra and Rohtash respectively and held guilty for the offence punishable under Section 307 IPC. Rest of the appellants are entitled to be Acquitted for the offence punishable under Section 302/149, 307/149 and 148 IPC.
25. There is another aspect of the case. The police had shown recovery of country made pistol from Satyavir and Ravindra and also from Jagvir and Ram Prasad. They had accordingly been charged and convicted under Section 25 Arms Act. The police had shown recovery of country made fire arm from them on 16.9.2001. The defence has denied this recovery and the prosecution has failed to lead satisfactory evidence with regard to it. P.W. 9 Santosh Kumar Sharma has admitted in his deposition before the court that he did not get it verified that alleged weapons recovered from Satyavir, Ravindra, Jagvir and Ram Prasad were in working condition or not. He did not examine the jail record to verify the time as to when these four accused persons were taken out and when they were returned back. He also did not examine the entry in the general diary of police station to find out when these four accused persons were taken out from the police station and when they were returned back in the Hawalat. He also did not examine the entry relating to the despatch of accused persons from the police station for the purpose of this recovery. A total reading of his statement does not inspire confidence and there is no independent witness to prove this recovery. It is therefore not safe to convict Satyavir, Ravindra, Jagvir and Ram Prasad on the basis of alleged recovery made on 16.9.2001. But with regard to Ram Prasad, we find that his case can be distinguished from the case of Satyavir, Ravindra and Jagvir to whom no role was attributed whereas Ram Prasad was attributed the role of firing from gun. There is nothing on record to show that he had any licence to keep a gun. Since he caused injury to Rohtash from a gun and that gun has been recovered from his possession on his pointing out his conviction under Section 25 Arms Act has to be upheld.
The appeals are therefore, being disposed of as follows:
Criminal Appeal No. 2448 of 2005
In view of the discussion made above, appeal of Kali Charan is allowed. His conviction under Section 302/149, 307/149 and 148 IPC and sentences passed thereunder are set aside. He is in jail. He shall be released forthwith unless he is wanted in any other crime.
Criminal Appeal No. 1917 of 2005
Appeal of Harpal is partly allowed and he is acquitted for the offence punishable under Section 302/149 and 148 IPC. His conviction under Section 307 IPC and sentences passed thereunder are confirmed.
Appeal of Jagvir is allowed. His conviction under Section 302/149, 307/149 and 148 IPC as well as conviction under Section 25 Arms Act and sentences passed thereunder are set aside. He is acquitted. He is in jail and shall be released forthwith unless wanted in any other crime.
Appeal of Charan Singh is partly allowed. His conviction under Section 302 IPC and sentence passed thereunder is confirmed but his conviction under Section 307/149 and 148 IPC and sentences passed thereunder are set aside.
Appeal of Satyavir is allowed. His conviction under Section 302/149, 307/149 and 148 IPC and Under Section 25 Arms Act and sentences passed thereunder are set aside. He is acquitted. He is in jail and shall be released forthwith unless wanted in any other crime.
Criminal Appeal No. 2522 of 2005
Appeal of Ram Prasad is partly allowed. His conviction under Section 307 IPC and under Section 25 Arms Act and sentences passed thereunder are confirmed. However, he is acquitted for the offence punishable under Section 302/149 and 148 IPC. His conviction and sentences passed thereunder are set aside.
26. Appeal of Surendra is partly allowed. His conviction under Section 302 IPC and sentence passed thereunder are confirmed. However, his conviction under Section 307/149 and 148 IPC and sentences passed thereunder are set aside.
27. Appeals of Ravindra, Bhawani and Sukh Ram are allowed. Their conviction under Section 302/149, 307/149 and 148 IPC and sentences passed thereunder are set aside. Ravindra’s conviction for the offence punishable under Section 25 Arms Act as well as sentences passed thereunder are further set aside. He is acquitted of this charge also. They are in jail and shall be released forthwith unless wanted in any other crime.
28. Copy of this judgment be certified to the trial court for information and necessary action.