CASE NO.: Appeal (crl.) 2032-33 of 1996 PETITIONER: Ramakant Rai RESPONDENT: Madan Rai and Ors. DATE OF JUDGMENT: 26/09/2003 BENCH: DORAISWAMY RAJU & ARIJIT PASAYAT. JUDGMENT:
J U D G M E N T
WITH
CRIMINAL APPEAL NOS. 611-612/1997
ARIJIT PASAYAT,J
One Jairam (hereinafter referred to as the ‘deceased’) was in his
early teens when he lost his life in an unfortunate dispute where his
relatives were the warring parties. There were originally 4 accused
persons namely, Madan Rai (A-1), Rasbehari (A-2), Sachidanand Rai (A-3)
and Janardan Rai (A-4). Accused-Madan Rai is the father of Sachidanand
and Rasbehari. Accused-Madan Rai was charged for commission of offence
punishable under Section 302 of the Indian Penal Code, 1860 (in short
the ‘IPC’) for committing the murder of deceased and other three were
charged by application of Section 302 read with Section 34 of IPC. All
the four accused persons were also charged in terms of Section 440 IPC
for committing mischief having made preparation to cause hurt.
The date of occurrence is 11.5.1984. The dispute arose over fixing
a door by Ramakant (appellant in Crl.A.Nos.2032-33/96). By infliction of
a gunshot injury the deceased breathed his last on 12.5.1984. According
to Siyaram (PW-1) the informant, the incident which took life of the
deceased was the result of long-standing dispute over properties. There
was a private partition between the deceased’s father and his offsprings
and accused-Madan Rai a few years before the occurrence. Madan Rai
wanted to take northern room out of the rooms in which cattles were
tethered and which was falling to share of Siyaram, the informant.
Though the door of this room had been removed earlier, the informant
wanted to close the door by constructing a mud wall. On the date of
occurrence at about 6.30 p.m. the accused-Madan Rai came with his
licensed gun to the spot of occurrence with his sons Sachidanand,
Rasbehari and Janardan. Three of them were armed with lathis. They
started demolishing the walls. The present appellant-Ramakant Rai and
Siyaram and deceased requested them not to do so. Madan Rai took out his
gun and fired one shot. Sound of such gun fire attracted notice of many
including Bashisht Pandey (PW2), Bhimnath Rai (PW5)and many other
villagers who came to his house, particularly, to the room to find out
what has happened. The informant, the deceased and others came to the
room where informant’s cattles were tethered. Accused-Madan Rai climbed
on the roof to the western corner of the house with his gun. Deceased
was at the door of the room which was towards north-west of his house.
Madan Rai fired one gun shot which resulted in injuries on the face of
the deceased who fell down. According to the informant the ghastly
incident was witnessed by Bashisht Pandey (PW2), Bhimnath Rai (PW5) and
the neighbourers. As the condition of the deceased deteriorated, he was
taken in a tractor to the hospital at Mohammadbad, information was
lodged at the police station, and investigation was undertaken. On
completion of the investigation, charge sheet was placed.
Considering the evidence on record the Trial Court found accused-
Madan Rai guilty and sentenced him to imprisonment for life for the
offence relatable to under Section 302 IPC and for the offence
punishable under Section 440 IPC imprisonment for term of two years with
a fine of Rs.500/- was imposed. Other three accused were acquitted of
charges under Section 302 read with Section 34 IPC. However, they were
held guilty in relation to Section 440 IPC. The convicted accused
persons filed an appeal before the Allahabad High Court which by the
impugned judgment found the prosecution version to be wanting
incredibility and adequacy and directed acquittal. State’s appeal
against acquittal of three was rejected.
According to the High Court, there was manipulation so far as the
time of occurrence in the FIR is concerned. Originally, the same appears
to have been written at 7.30 p.m. and subsequently corrected to 6.30
p.m., obviously, with a view to make visibility and identification
possible. There was no motive to kill the young boy, as the accepted
position seemed to be that notwithstanding the difference there was no
sufficient reason as to why the innocent boy should be killed. It was
also concluded that since there was only one gunshot, the question of
so-called eyewitnesses rushing to the spot on hearing the sound appeared
incredible. The distance from which the bullet was fired appeared to be
differently stated and there was apparent contradiction in the evidence
of doctor who conducted the post mortem and the doctor who examined the
deceased immediately after he had suffered the injuries. While Dr.
Chander Bhan Tripathi (PW-4) who conducted the post-mortem examination
indicated the distance to be greater, doctor (PW-3) who examined the
deceased noticed some blackening and tattooing which indicated that the
gun shot was fired from a very close range. After making casual
reference to the evidence it was concluded that on the overall
appreciation of evidence contradictory statement of affairs about the
injuries and the ocular testimonies, time of lodging of FIR throws grave
doubt in the prosecution case. It was, therefore, concluded that place
of occurrence as said to have taken place and stated in Court is not
correct version of the incident and the prosecution has not come with
clean and correct case. With these findings, the judgment of conviction
and sentence was set aside and one of acquittal was put in its place.
The father of the deceased, Ramakant Rai has filed Criminal
Appeals Nos. 2032-33/96. The State of Uttar Pradesh has filed Criminal
Appeal Nos.611-612/1997 restricting the challenge to the acquittal of
Rasbehari, Sachidanand and Janardan but there is no challenge to the
acquittal of Madan Rai, the prime accused according to the prosecution.
Learned counsel for the appellant Ramakant Rai submitted that the
conclusions of the High Court are without any basis and the judgment is
practically un-reasoned and conclusions cannot be substitute for
reasons. Referring to the number of shots it is submitted that the
evidence of the witnesses clearly spoke of two gunshots. This was also
noticed by the trial Court. Unfortunately, the High Court proceeded on
the presumption as if there was only one gunshot. In reality there was
one gunshot, which hit the deceased. But the clear and cogent evidence
was to the effect that one shot was fired first and after some time the
second shot was fired which proved to be fatal. The High Court has
attached unnecessary importance to the correction made in the FIR about
the time of occurrence. There was no material and no finding has been
recorded that initially some timing was given which was subsequently
changed. It is not the case of the defence that at first 7.30 p.m. which
was written in the FIR was subsequently changed to 6.30 p.m. in another
document. As has been explained by the informant the correction was made
before the first FIR was handed over. To say that the timing was changed
after deliberation would not be a proper approach. According to the
informant by tremor of hand it was so written and immediately corrected
and to discard the prosecution case on the conjectures and surmises that
the timing was changed after deliberation is indefensible. Even if it is
conceded that there was a correction made that was obviously made before
the FIR was handed over and mere correction cannot be viewed with
suspicion as has been done by the High Court.
Dr. Sudhakar Dube (PW-3) has clarified as to why he had stated
about blackening. The evidence was to the effect that when he examined
the injured there was no electric light and he had to make the
examination with the help of lantern and, therefore, the confusion
arose. In view of this specific clarification, it was not appropriate
for the High Court to conclude that the post mortem report was to be
discarded. The trial Court had dealt with such pleas of the accused
persons elaborately and had indicated the reasons as to why they were
not acceptable. The High Court without even discussing the evidence
elaborately concluded to the contrary. Evidence of PWs 2 and 5 who are
independent witnesses has been discarded even without analyzing of their
evidence.
In response, learned counsel for the acquitted accused persons
submitted that the special leave petition at the instance of the father
of the deceased was not competent. Though he claimed to be eyewitness,
he was not examined by the prosecution. The reasoning indicated by the
Trial Court that he may have shown compassion to his close relative
having lost the son is contradicted by the very fact that he has chosen
to file Special leave petition.
With reference to evidence of doctors it was submitted that nature
of gunshots wounds shows that the firing was from a close range. Had the
situation been otherwise, the injuries could not have been of oval
shape, when the prosecution version is that the accused was firing from
a height. The nature of the injuries sustained clearly rule out any gun
being fired by the accused Madan Rai. Neither any gun nor any bullet was
produced which dents the prosecution version irretrievably. The absence
of ballistic expert’s report corrodes credibility of prosecution
version.
Considering the distance from which PWs 2 and 5 claimed to have
come, it is highly improbable that they would have seen the occurrence
as claimed. The timing of incident was first correctly reflected and
probably in the course of writing down the first FIR it was noticed that
visibility would be poor and identification improbable and that is why
the change was made. Even if it was done before the report was lodged it
throws great doubt about the correct presentation of the factual
scenario. Though the High Court has not spelt out the reasons to
buttress the conclusions that is not fatal to the ultimate conclusions
as the material on record would justify the conclusions and the
correctness thereof.
Learned counsel for the State of U.P. submitted that though the
State has not specifically challenged the acquittal of Madan Rai, on a
bare reading of the High Court’s judgment it is clear that the same
cannot be maintained. Additionally, it is submitted that both the trial
Court and the High Court have erroneously concluded that Section 440 IPC
was not made out against accused 2, 3 and 4.
A doubt has been raised about the competence of a private party as
distinguished from the State, to invoke the jurisdiction of this Court
under Article 136 of the Constitution of India, 1950 (in short the
‘Constitution’) against a judgment of acquittal by the High Court. We do
not see any substance in the doubt. Appellate power vested in this Court
under Article 136 of the Constitution is not to be confused with
ordinary appellate power exercised by appellate courts and appellate
tribunals under specific statutes. It is a plenary power, ‘exercisable
outside the purview of ordinary law’ to meet the pressing demands of
justice (See Durga Shankar Mehta v. Thakur Raghuraj Singh (AIR 1954 SC
520). Article 136 of the Constitution neither confers on anyone the
right to invoke the jurisdiction of this Court nor inhibits anyone from
invoking the Court’s jurisdiction. The power is vested in this Court but
the right to invoke the Court’s jurisdiction is vested in no one. The
exercise of the power of this Court is not circumscribed by any
limitation as to who may invoke it. Where a judgment of acquittal by the
High Court has led to a serious miscarriage of justice this Court cannot
refrain from doing its duty and abstain from interfering on the ground
that a private party and not the State has invoked the Court’s
jurisdiction. We do not have slightest doubt that we can entertain
appeals against judgments of acquittal by the High Court at the instance
of interested private parties also. The circumstance that the Criminal
Procedure Code, 1973 (in short the “Code”) does not provide for an
appeal to the High Court against an order of acquittal by a subordinate
Court, at the instance of a private party, has no relevance to the
question of the power of this Court under Article 136. We may mention
that in Mohan Lal v. Ajit Singh (1978 (3) SCC 279) this Court interfered
with a judgment of acquittal by the High Court at the instance of a
private party. An apprehension was expressed that if appeals against
judgments of acquittal at the instance of private parties are permitted
there may be a flood of appeals. We do not share the apprehension.
Appeals under Article 136 of the Constitution are entertained by special
leave granted by this Court, whether it is the State or a private party
that invokes the jurisdiction of this Court, and special leave is not
granted as a matter of course but only for good and sufficient reasons,
on well established by the practice of this Court.
Above was the view expressed by this Court in Arunachalam v.
P.S.R. Sadhanantham and Anr. (1979 (2) SCC 279). The view has again been
reiterated by the Constitution Bench in P.S.R. Sadhanantham v.
Arunachalam and Anr. (1980 (3) SCC 141).
It is to be seen whether the broad spectrum spread out of Article
136 fills the bill from the point of view of “procedure established by
law”. In express terms, Article 136 does not confer a right of appeal
on a party as such but it confers a wide discretionary power on this
Court to interfere in suitable cases. The discretionary dimension is
considerable but that relates to the power of the Court. Article 136 is
a special jurisdiction. It is residuary power; it is extraordinary in
its amplitude, its limits, when it chases injustice, is the sky itself.
This Court functionally fulfils itself by reaching out to injustice
wherever it is and this power is largely derived in the common run of
cases from Article 136. Is it merely a power in the court to be
exercised in any manner it fancies? Is there no procedural limitation in
the manner of exercise and the occasion for exercise? Is there no duty
to act fairly while hearing a case under Article 136, either in the
matter of grant of leave or, after such grant, in the final disposal of
the appeal? There cannot be even a shadow of doubt that there is a
procedure necessarily implicit in the power vested in this Court. The
founding fathers unarguably intended in the very terms of Article 136
that it shall be exercised by the judges of the highest Court of the
land with scrupulous adherence to settled judicial principles, well
established by precedents in our jurisprudence. Judicial discretion is
canalized authority not arbitrary eccentricity. Cardozo, with elegant
accuracy, has observed:
“The judge, even when he is free, is still not
wholly free. He is not to innovate at pleasure. He is
not a knight-errant roaming at will in pursuit of his
own ideal of beauty or of goodness. He is to draw his
inspiration from consecrated principles. He is not to
yield to spasmodic sentiment, to vague and
unregulated benevolence. He is to exercise a
discretion informed by tradition, methodized by
analogy, disciplined by system, and subordinated to
‘the primordial necessity of order in the social
life’. Wide enough in all conscience is the field of
discretion that remains”.
It is manifest that Article 136 is of composite structure, is
power-cum-procedure – power in that it vests jurisdiction in this Court
and procedure in that it spells a mode of hearing. It obligates the
exercise of judicial discretion and the mode of hearing so
characteristic of the court process.
Coming to the appeals before us we find that State has not
challenged the acquittal of accused Madan Rai. That being the position
and in view of what has been stated in Arunachalam’s case (supra) and
Sadhanantham’s case (supra) the special leave petition filed by Ramakant
Rai is clearly maintainable.
It was submitted that when two views are possible and the High
Court with well-chiselled conclusions has accepted a view it would not
be proper to exercise jurisdiction under Article 136 of the
Constitution. Arguments are not substitutes for reasoning. More so when
the appellate court upsets conclusions of lower court. A party is not
permitted to say that the arguments are what the Court intended to
accept or to convey. When the appellate Court concurs with the views of
the Trial Court the necessity for elaborately dealing with various
aspects may not always be necessary. But when a view contrary to that of
the lower court is expressed, it is imperative that reasons therefor
should be clearly indicated. There is no scope for any departure from
this basic requirement. Therefore, the plea of the accused-respondents
that even though the judgment of the High Court is not very elaborately
reasoned, yet it can be supplemented by arguments is a fallacious one.
It is also noticed that the High Court did not correctly
appreciate the facts. First and foremost it proceeded on the basis as if
there was only one gunshot. In fact the evidence on record clearly shows
that there were two gunshots and only one of them was a fatal one.
The evidence of PWs 2 and 5 have been lightly brushed aside with
presumptuous conclusion that they could not probably have come from
their houses and since there was only one gunshot. On that score alone
the High Court’s conclusions suffer from vulnerability. The High Court
also proceeded as if the change in timing indicated in the FIR was
subsequently done. There is no material to support this conclusion. Here
again, High Court acted without any material to support its conclusions.
The Investigating officer (PW-6) was also not even asked as to when the
change was made. On the contrary, reading of PW-1’s evidence shows that
it was done before the report was handed over to the police.
The High Court also came to erroneous conclusion that there was
variance between the evidence of PWs 3 and 4. It clearly overlooked the
explanation offered by PW-3 as to why he had mentioned about blackening.
He has stated that examination at the first instance was done in
inadequate light with the help of lantern. Therefore, he accepted that
there was a possibility of mistake in what he recorded about the
blackening. When one compares his evidence with that of PW-4 the
position is clear. PW-4 has not really noticed any blackening or
tattooing. Without considering the evidence of PW-3 in its proper
perspective the High Court should not have abruptly concluded that there
was a difference in the evidence of PWs 3 and 4 and accused is to get
the benefit therefor. In fact a combined reading of the evidence of PWs
3 and 4 shows that PW-4’s version was more authentic and acceptable.
Much emphasis has been laid about the nature of injury. The
hypothetical answers given by the doctors cannot corrode credibility of
eyewitnesses. Significantly, no question was put to PWs 3 and 4 as to
the position from where the accused could have made the gunshot.
It is trite that where the eyewitnesses’ account is found credible
and trustworthy, medical opinion pointing to alternative possibilities
is not accepted as conclusive. Witnesses, as Bantham said, are the eyes
and ears of justice. Hence the importance and primacy of the quality of
the trial process. Eyewitnesses’ account would require a careful
independent assessment and evaluation for their credibility which should
not be adversely prejudged making any other evidence, including medical
evidence, as the sole touchstone for the test of such credibility. The
evidence must be tested for its inherent consistency and the inherent
probability of the story; consistency with the account of other
witnesses held to be credit-worthy; consistency with the undisputed
facts the ‘credit’ of the witnesses; their performance in the witness-
box; their power of observation etc. Then the probative value of such
evidence becomes eligible to be put into the scales for a cumulative
evaluation.
A person has, no doubt, a profound right not to be convicted of an
offence which is not established by the evidential standard of proof
beyond reasonable doubt. Though this standard is a higher standard,
there is, however, no absolute standard. What degree of probability
amounts to ‘proof’ is an exercise particular to each case. Referring to
of probability amounts to ‘proof’ is an exercise the inter-dependence of
evidence and the confirmation of one piece of evidence by another a
learned author says: (See “The Mathematics of Proof II”: Glanville
Williams: Criminal Law Review, 1979, by Sweet and Maxwell, p.340(342).
“The simple multiplication rule does not apply
if the separate pieces of evidence are dependent.
Two events are dependent when they tend to occur
together, and the evidence of such events may also be
said to be dependent. In a criminal case, different
pieces of evidence directed to establishing that the
defendant did the prohibit act with the specified
state of mind are generally dependent. A juror may
feel doubt whether to credit an alleged confession,
and doubt whether to infer guilt from the fact that
the defendant fled from justice. But since it is
generally guilty rather than innocent people who make
confessions, and guilty rather than innocent people
who run away, the two doubts are not to be multiplied
together. The one piece of evidence may confirm the
other”.
Doubts would be called reasonable if they are free from a zest for
abstract speculation. Law cannot afford any favourite other than truth.
To constitute reasonable doubt, it must be free from an over emotional
response. Doubts must be actual and substantial doubts as to the guilt
of the accused persons arising from the evidence, or from the lack of
it, as opposed to mere vague apprehensions. A reasonable doubt is not an
imaginary, trivial or a merely possible doubt; but a fair doubt based
upon reason and common-sense. It must grow out of the evidence in the
case.
The concepts of probability, and the degrees of it, cannot
obviously be expressed in terms of units to be mathematically enumerated
as to how many of such units constitute proof beyond reasonable doubt.
There is an unmistakable subjective element in the evaluation of the
degrees of probability and the quantum of proof. Forensic probability
must, in the last analysis, rest on a robust common sense and,
ultimately, on the trained intuitions of the judge. While the
protection given by the criminal process to the accused persons is not
to be eroded, at the same time, uninformed legitimization of
trivialities would make a mockery of administration of criminal justice.
This position was illuminatingly stated by Venkatachalia, J(as His
Lordship then was) in State of U.P. v. Krishna Gopal and Anr. (AIR 1988
SC 2154).
As was noted by this Court in Gurcharan Singh and Anr. v. State
of Punjab (AIR 1963 SC 340) non-examination of the ballistic report does
not render direct evidence improbable.
In view of the unsatisfactory nature of disposal of the appeal and
the inherent improbabilities and incongruities in the conclusions, the
unreasoned impugned judgment of the High Court warrants reversal. So far
as accused-Madan Lal is concerned, his conviction under Section 302 IPC
as done by the Trial Court is restored. So far as acquittal of other
accused persons under Section 302 read with Section 34 is concerned, the
Trial Court had elaborately dealt with the evidence to extend benefit of
doubt to them. The High Court did not interfere in the State’s appeal so
far as their acquittal is concerned. Nothing could be shown to us as to
why the conclusions are to be reversed and in what way they are
fallacious.
Coming to the appeal filed by the State and the challenge of
Ramakant Rai to the acquittal of accused respondents Sachidanand,
Rasbehari and Janardan under Section 440 IPC, for which two years
imprisonment was imposed, is concerned the High Court’s judgment is
reversed. The respondents Sachidanand, Rasbehari and Janardan were
rightly convicted by the Trial Court under Section 440 IPC along with
accused Madan Rai. The sentence of two years rigorous imprisonment and a
fine of Rs.500/- as imposed can be in no way termed to be excessive to
warrant a different sentence.
In the ultimate result, the judgment of the Trial Court is
restored and that of the High Court is set aside. The respondents shall
surrender to custody to serve the remainder of the sentence, if any, to
be served.
The appeals are allowed.