Supreme Court of India

Sikandar Singh & Ors vs State Of Bihar on 9 July, 2010

Supreme Court of India
Sikandar Singh & Ors vs State Of Bihar on 9 July, 2010
Author: D Jain
Bench: D.K. Jain, R.M. Lodha
                                                                      REPORTABLE

                   IN THE SUPREME COURT OF INDIA
                 CRIMINAL APPELLATE JURISDICTION
                  CRIMINAL APPEAL NO. 227 OF 2007


SIKANDAR SINGH & ORS.                      --     APPELLANTS


                                VERSUS


STATE OF BIHAR                             --     RESPONDENT




                           JUDGMENT

D.K. JAIN, J.:

1. This criminal appeal, by special leave, arises out of a common

judgment and order dated 3rd September 2004, delivered by the High

Court of Judicature at Patna in three Criminal Appeals No.268, 284 and

384 of 2001, affirming the judgment and orders dated 7th June 2001 and

12th June 2001, passed by the Additional Sessions Judge, Bhojpur,

convicting and sentencing the present five appellants for various

offences.

2. In all, eight persons, namely, Rajeshwar Singh @ Kamta Singh, Nagina

Singh, Sheo Jee Singh @ Akshay Singh, Awadhesh Singh, Sikandar
2

Singh, Harendra Singh, Shankar Singh @ Sheo Shankar Singh and

Besh Lal Singh @ Bansh Lal Singh were put on trial for having

committed the murder of Upendra Singh. Two of the accused, namely,

Nagina Singh and Awadhesh Singh died during the course of the trial

and were thus, dropped. The learned Additional Sessions Judge

convicted accused Rajeshwar Singh under Sections 302 and 307 of the

Indian Penal Code, 1860 (“IPC” for short) as well as under Section 27

of the Arms Act, 1959 and sentenced him to undergo rigorous

imprisonment for life under Section 302; rigorous imprisonment for ten

years under Section 307 IPC and rigorous imprisonment for three years

under Section 27 of the Arms Act. Accused Sheo Jee Singh @ Akshay

Singh, Sikandar Singh, Harendra Singh, Shankar Singh @ Sheo

Shankar Singh were convicted and sentenced to undergo rigorous

imprisonment for life under Section 302 read with Section 149 and

rigorous imprisonment for five years under Section 307 read with

Section 149 IPC. Accused Sheo Jee Singh was further convicted and

sentenced to undergo rigorous imprisonment for three years under

Section 27 of the Arms Act. Accused Besh Lal Singh was convicted

and sentenced to undergo rigorous imprisonment for two years under

Section 148 IPC and Sikandar Singh, Shankar Singh and Harendra

Singh were also convicted and sentenced to undergo rigorous

imprisonment for six months each under Section 147 IPC. The
3

sentences awarded to all the accused were to run concurrently. All the

six convicts preferred the afore-noted three appeals. As stated above, by

the impugned judgment, the High Court has dismissed all the appeals.

Being aggrieved, Sikandar Singh, Harendra Singh, Shankar Singh, Sheo

Jee Singh and Besh Lal Singh have preferred this appeal. Convict

Rajeshwar Singh seems to have accepted the verdict of the courts

below.

3. Shorn of unnecessary details, the case of the prosecution may be

summarized as follows:

There was a piece of land in front of the cattle shed of the deceased

Upendra Singh where his cattle used to graze. There was dispute between

the parties over the land and a title suit in respect thereof was pending. In

the morning of 23rd December 1987 at about 9-10 a.m., when the deceased

was cleaning the said land, accused Rajeshwar Singh happened to reach

there and protested against the act of the deceased, saying that the land

belonged to him. Ignoring the protest, the deceased continued cleaning the

land. Some heated arguments ensued between them. Accused Nagina

Singh (since dead), also happened to be at the spot. Having got infuriated

and enraged, he exhorted Rajeshwar Singh to eliminate the deceased. Soon

thereafter Rajeshwar Singh went to his house and came back with a gun.

He was accompanied by Sheo Jee Singh, Awadhesh Singh (since dead),
4

Sikandar Singh, Harendra Singh, Shankar Singh and Besh Lal Singh, all

armed with lethal weapons such as spear, farsa and lathi. They exchanged

hot and abusive language with the deceased. Accused Rajeshwar Singh

fired at the deceased as a result of which he sustained injuries on his chest,

abdomen, arm and forearm. In the meantime, Rajendra Singh (PW-4) came

there and tried to save his brother Upendra Singh but he was also shot at by

Rajeshwar Singh as a result of which he also sustained injuries on his head,

forehead and cheek. Upendra Singh, the deceased, succumbed to the

injuries and died instantaneously at the spot.

4. Overhearing the cries, certain villagers including Jagdish Singh (PW-1),

Samhoot Singh (PW-2), Harihar Singh (PW-3) and Chandrama Singh

rushed to the spot and witnessed the incident. PW-5-Gupteshwar Singh

(uncle of the deceased) rushed to the police station and on the basis of

his statement, a First Information Report (FIR) was recorded at about

1.00 p.m. on the same day. The autopsy was conducted by Dr.Kamta

Prasad Rai (PW-7) on the body of Upendra Singh. He noted the

following injuries:

“(i) External injury – blood had come from both nostrils and
mouth, eyes were open (sic). 41 pellets injuries on chest
scattered all over the chest. Out of which 15 were penetrating
on left side chest, 9 pellet injuries were on left arm and fore-
arm.

(ii) On internal examination trachea was found full of blood
clots. Oesophagus (sic) contained blood clots 10 pellets injuries
on left lung causing laceration of lung-tissues and blood vessels
5

inside it. 2 pellet injuries causing laceration and puncture of
right lung tissue. Upper portion of diaphagram on left side was
lacerated and haemorrhaging. 5 punctured wound by pellet on
stomach causing illegible of its contents i.e. un-digested food. 7
pellet injuries on heart puncturing its chamber. All chambers of
heart were empty and whole chest cavity was full of blood
clots.”

5. Rajendra Singh (PW-4) was examined by Dr.Vijai Pratap Singh (PW-

6), who found the following injuries on his body:

“Three pin-head size holes over face-one over scalp, one over
fore-head and one over cheek caused by pellet injuries. The
injuries were caused by firearm within 12 hours and were
simple in nature. In his cross-examination, he deposed that the
patient was referred to him by the police. No pellets were found
imbedded inside the patient’s wound. He has further deposed
that such injury can be self-inflicted if one undertakes the risk.”

6. Appellant Sheo Jee Singh was also examined by Dr.

Rameshwar Singh. Following injuries were found on his person:

“(i) One swelling covering around the lower 1/3 of right
upper arm just above right elbow and fracture of underlying
bone.

(ii) Complain of pain on right shoulder.”

7. On completion of the investigation, chargesheet was submitted against

all the eight afore-mentioned accused.

8. The accused denied their involvement in the murder of Upendra Singh.

In their defence, it was stated that they had been falsely implicated due

to enmity because of long drawn land dispute and a series of other
6

litigations arising therefrom. Their defence was that the suits in respect

of the disputed land and the proceedings under Section 144 of the Code

of Criminal Procedure, 1973 (“Cr.P.C.” for short) having been decided

in their favour, there was no question of their picking up the quarrel

with the deceased and in fact, it was the complainant party who were

the aggressors in which Sheo Jee Singh was assaulted for which a case

was also registered. A plea of exercise of right of private defence was

also raised.

9. As already stated, the trial court convicted all the accused for the

offences noted above. The appeal of the appellants having been

dismissed by the High Court, they are before us in this appeal.

10.Mr. P.S. Misra, learned senior counsel appearing for the appellants has

assailed the conviction of the appellants mainly on the grounds that: (i)

there is no evidence on record to show the meeting of minds of the

appellants as to the common object to do away with the deceased. It

was thus, argued that all the appellants cannot be held guilty for having

committed offence under Section 302 read with Section 149 IPC. In

support of the proposition that at the most they could be convicted and

sentenced for their individual acts, reliance was placed on the decisions

of this Court in Sukhan Raut & Ors. Vs. State of Bihar1, Basisth Roy

1
(2001) 10 SCC 284
7

& Ors. Vs. State of Bihar2, Shri Gopal & Anr. Vs. Subhash & Ors.3

and Mohan Singh Vs. State of Punjab4; (ii) the plea of self defence

raised by the appellants has not been properly appreciated by the courts

below. It was strenuously urged that admittedly, there was long drawn

land dispute between closely related parties who were locked in a series

of proceedings and litigations in respect of the land on which the

incident took place, the issue regarding ownership of the land being still

pending, the deceased and his brother had no business to clean the land

and, in fact by their action they instigated the appellants and, therefore,

even if the version of the prosecution is taken at its face value, that the

deceased died because of the injuries suffered in the brawl, the

complainant party must be held to be the aggressors and whatever the

appellants did was by way of self defence and (iii) that the prosecution

has failed to explain the injuries on the person of appellant Sheo Jee

Singh, which is fatal to the case of the prosecution, particularly when

the conviction of the appellants is based on the evidence of the

interested witnesses. In support of the proposition that the omission on

the part of the prosecution to explain the injuries on the person of the

accused is a very important circumstance from which the court can

draw adverse inference against the prosecution for suppressing the

relevant information regarding the incident, reliance was placed on the
2
(2003) 9 SCC 52
3
(2004) 13 SCC 174
4
[1962] Supp. 3 SCR 848
8

decisions of this Court in Lakshmi Singh & Ors. Vs. State of Bihar5,

Dashrath Singh Vs. State of U.P.6, Shriram Vs. State of M.P.7, Vijayee

Singh & Ors. Vs. State of U.P.8 and Bishna & Ors. Vs. State of W.B.9.

11.As against this, Mr. Anuj Prakash, appearing for the State, while

supporting the decisions of the courts below, submitted that the period

of applicability of order under Section 144 Cr.P.C. having expired, the

said order had no bearing in so far as the assembly of the accused was

concerned. It was argued that the evidence of PW-4 and PW-5 is

unimpeachable, which prove that after altercation with the deceased,

Rajeshwar Singh went inside his house and brought with him the

appellants, who all armed with deadly weapons, came out with the

common object to do away with the deceased.

12.We shall now proceed to assess each of the contentions seriatim. The

first question is, whether all the appellants can be convicted under

Section 302 with the aid of Section 149 IPC?

13.Section 149 IPC reads as follows:

“149. Every member of unlawful assembly guilty of offence
committed in prosecution of common object.–If an offence
is committed by any member of an unlawful assembly in
prosecution of the common object of that assembly, or such as
the members of that assembly knew to be likely to be
committed in prosecution of that object, every person who, at
5
(1976) 4 SCC 394
6
(2004) 7 SCC 408
7
(2004) 9 SCC 292
8
(1990) 3 SCC 190
9
(2005) 12 SCC 657
9

the time of the committing of that offence, is a member of the
same assembly, is guilty of that offence.”

14.The provision has essentially two ingredients viz. (i) the commission of

an offence by any member of an unlawful assembly and (ii) such

offence must be committed in prosecution of the common object of the

assembly or must be such as the members of that assembly knew to be

likely to be committed in prosecution of the common object. Once it is

established that the unlawful assembly had common object, it is not

necessary that all persons forming the unlawful assembly must be

shown to have committed some overt act. For the purpose of incurring

the vicarious liability for the offence committed by a member of such

unlawful assembly under the provision, the liability of other members

of the unlawful assembly for the offence committed during the

continuance of the occurrence, rests upon the fact whether the other

members knew before hand that the offence actually committed was

likely to be committed in prosecution of the common object.

15. In Mizaji & Anr. Vs. State of U.P.10, explaining the scope of Section

149 IPC, this Court had observed thus:

“This section has been the subject matter of interpretation in the
various High Courts of India, but every case has to be decided
on its own facts. The first part of the section means that the
offence committed in prosecution of the common object must
be one which is committed with a view to accomplish the
common object. It is not necessary that there should be a
10
AIR 1959 SC 572
1

preconcert in the sense of a meeting of the members of the
unlawful assembly as to the common object; it is enough if it is
adopted by all the members and is shared by all of them. In
order that the case may fall under the first part the offence
committed must be connected immediately with the common
object of the unlawful assembly of which the accused were
members. Even if the offence committed is not in direct
prosecution of the common object of the assembly, it may yet
fall under S. 149 if it can be held that the offence was such as
the members knew was likely to be committed. The expression
‘know’ does not mean a mere possibility, such as might or might
not happen. For instance, it is a matter of common knowledge
that when in a village a body of heavily armed men set out to
take a woman by force, someone is likely to be killed and all the
members of the unlawful assembly must be aware of that
likelihood and would be guilty under the second part of S. 149.
Similarly, if a body of persons go armed to take forcible
possession of the land, it would be equally right to say that they
have the knowledge that murder is likely to be committed if the
circumstances as to the weapons carried and other conduct of
the members of the unlawful assembly clearly point to such
knowledge on the part of them all. There is a great deal to be
said for the opinion of Couch, C.J., in Sabed Ali’s case, 20 Suth
WR Cr 5 (supra) that when an offence is committed in
prosecution of the common object, it would generally be an
offence which the members of the unlawful assembly knew was
likely to be committed in prosecution of the common object.
That, however, does not make the converse proposition true;
there may be cases which would come within the second part,
but not within the first. The distinction between the two parts of
S. 149, Indian Penal Code cannot be ignored or obliterated. In
every case it would be an issue to be determined whether the
offence committed falls within the first part of S. 149 as
explained above or it was an offence such as the members of the
assembly knew to be likely to be committed in prosecution of
the common object and falls within the second part.”

16.A `common object’ does not require a prior concert and a common

meeting of minds before the attack. It is enough if each member of the

unlawful assembly has the same object in view and their number is five
1

or more and that they act as an assembly to achieve that object. 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. For determination of

the common object of the unlawful assembly, the conduct of each of the

members of the unlawful assembly, before and at the time of attack and

thereafter, the motive for the crime, are some of the relevant

considerations. 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 under law that in all cases

of unlawful assembly, with an unlawful common object, the same must

be translated into action or be successful.

17.In Masalti Vs. State of U.P.11, a Constitution Bench of this Court had

observed that Section 149 makes it clear that if an offence is committed

by any member of an unlawful assembly in prosecution of the common

object of that assembly, or such as the members of that assembly knew

to be likely to be committed in prosecution of that object, every person

who, at the time of the committing of that offence, is a member of the

11
[1964] 8 S.C.R. 133
1

same assembly, is guilty of that offence; and that emphatically brings

out the principle that the punishment prescribed by Section 149 is in a

sense vicarious and does not always proceed on the basis that the

offence has been actually committed by every member of the unlawful

assembly.

18.In Pandurang Chandrakant Mhatre & Ors. Vs. State of

Maharashtra12, of which one of us (R.M. Lodha, J.) was the author had,

however, relying on Masalti (supra) and a few other decisions of this

Court, cautioned that where a large number of persons are alleged to

have participated in the crime and they are sought to be brought to book

with the aid of Section 149 IPC, only those accused, whose presence

was clearly established and an overt act by any one of them was proved,

should be convicted by taking into consideration a particular fact

situation.

19.Having examined the present case in the light of the evidence on

record, particularly the testimony of PW-4 and PW-5, which has been

relied upon by the courts below to come to the conclusion that all the

appellants are liable to be convicted for offence punishable under

Section 302 IPC with the aid of Section 149 IPC, we are of the opinion

that both the courts below were correct in coming to the conclusion that

the prosecution has established case against all the appellants under the
12
(2009) 10 SCC 773
1

said provision. It has come in evidence that all the appellants, when

they came out of their house with Rajeshwar Singh, they were armed

with lethal weapons, like spear, farsa and lathi. Though it is true that as

per the evidence, it was Rajeshwar Singh who had fired on the deceased

and his brother (PW-4) with his gun, yet it is clear from the nature of

the weapons that they possessed, as members of the unlawful assembly,

that they were determined to teach a lesson to the complainant party for

daring to assert their right on the plot in question. From their conduct it

can safely be held that the murder of Upendra Singh and injuries to

PW-4 were immediately connected with their common object and,

therefore, their case falls within the ambit of Section 149 IPC and they

are guilty of the offences for which they have been convicted and

sentenced. In the FIR lodged by PW-5, it was recited that accused

Rajeshwar Singh and Sheo Jee Singh were armed with guns while other

accused were having various lethal weapons when they arrived at the

scene. Being more than five in number, they did form an unlawful

assembly with the common object of eliminating the deceased and his

brother and in prosecution of the common object, the deceased was shot

dead and an attempt on the life of his brother (PW-4) was made by one

of the members of the unlawful assembly, namely, Rajeshwar Singh.

Thus, all of them had knowledge of the common object of the

assembly. The two courts below, having appreciated and assessed the
1

evidence on the question, we are of the opinion that no ground is made

out for a third review of the evidence on the issue. Hence, in our view,

all the appellants were liable and had been rightly convicted with the

aid of Section 149 IPC.

20.As regards the plea of exercise of their right of private defence, here

again we do not find much substance in the submission.

21.Section 96 IPC provides that nothing is an offence which is done in

exercise of the right of private defence. The expression “right of

private defence” is not defined in the Section. The Section merely

indicates that nothing is an offence which is done in the exercise of

such right. Similarly, Section 97 IPC recognises the right of a person

not only to defend his own or another’s body, it also embraces the

protection of property, whether one’s own or another person’s against

certain specified offences, namely, theft, robbery, mischief and criminal

trespass. Section 99 IPC lays down exceptions to which rule of self

defence is subject. Section 100 IPC provides, inter alia, that the right

of private defence of the body extends, under the restrictions mentioned

in Section 99 IPC, to the voluntary causing of death, if the offence

which occasions the exercise of the right be an assault as may

reasonably cause the apprehension that grievous hurt will otherwise be

the consequence of such assault. In other words, if the person claiming
1

the right of private defence has to face the assailant, who can be

reasonably apprehended to cause grievous hurt to him, it would be open

to him to defend himself by causing the death of the assailant.

22.The scope and width of private defence is further explained in Sections

102 and 105 IPC, which deal with commencement and continuance of

the right of private defence of body and property respectively.

According to these provisions, the right commences, as soon as a

reasonable apprehension of danger to the body arises from an attempt or

threat, to commit offence, although the offence may not have been

committed but not until there is that reasonable apprehension. The right

lasts so long as reasonable apprehension of the danger to the body

continues. (See: Jai Dev Vs. State of Punjab13.)

23.To put it pithily, the right of private defence is a defensive right. It is

neither a right of aggression nor of reprisal. There is no right of private

defence where there is no apprehension of danger. The right of private

defence is available only to one who is suddenly confronted with the

necessity of averting an impending danger which is not self created.

Necessity must be present, real or apparent. (See: Laxman Sahu Vs.

State of Orissa14.)

13
AIR 1963 SC 612
14
AIR 1988 SC 83
1

24.Thus, the basic principle underlying the doctrine of the right of private

defence is that when an individual or his property is faced with a danger

and immediate aid from the state machinery is not readily available,

that individual is entitled to protect himself and his property. That

being so, the necessary corollary is that the violence which the citizen

defending himself or his property is entitled to use must not be unduly

disproportionate to the injury which is sought to be averted or which is

reasonably apprehended and should not exceed its legitimate purpose.

We may, however, hasten to add that the means and the force a

threatened person adopts at the spur of the moment to ward off the

danger and to save himself or his property cannot be weighed in golden

scales. It is neither possible nor prudent to lay down abstract

parameters which can be applied to determine as to whether the means

and force adopted by the threatened person was proper or not. Answer

to such a question depends upon host of factors like the prevailing

circumstances at the spot; his feelings at the relevant time; the

confusion and the excitement depending on the nature of assault on him

etc. Nonetheless, the exercise of the right of private defence can never

be vindictive or malicious. It would be repugnant to the very concept of

private defence. (See: Dharam & Ors. Vs. State of Haryana15.)

15
JT 2007 (1) SC 299
1

25.It is well settled that the burden of establishing the plea of self defence

is on the accused but it is not as onerous as the one that lies on the

prosecution. While the prosecution is required to prove its case beyond

reasonable doubt, the accused need not establish the plea of self defence

to the hilt and may discharge the onus by showing preponderance of

probabilities in favour of that plea on the basis of the material on

record. In Vidhya Singh Vs. State of Madhya Pradesh16, this Court

had observed that right of self defence should not be construed

narrowly because it is a very valuable right and has a social purpose.

(Also see: Munshi Ram & Ors. Vs. Delhi Administration17; The State

of Gujarat Vs. Bai Fatima & Anr.18 and Salim Zia Vs. State of Uttar

Pradesh19.)

26.In order to find out whether right of private defence was available or

not, the occasion for and the injuries received by an accused, the

imminence of threat to his safety, the injuries caused by the accused and

circumstances whether the accused had time to have recourse to public

authorities are relevant factors, yet the number of injuries is not always

considered to be a safe criterion for determining who the aggressor was.

It can also not be laid down as an unqualified proposition of law that

whenever injuries are on the body of the accused person, the

16
1971 (3) SCC 244
17
AIR 1968 SC 702
18
AIR 1975 SC 1478
19
AIR 1979 SC 391
1

presumption must necessarily be raised that the accused person had

acted in exercise of his right of private defence. The defence has to

further establish that the injury so caused on the accused probabilise the

version of the right of private defence.

27.In the light of the afore-stated legal position, we will examine as to

whether it could be said that the appellants had assaulted the deceased

and one other member of his family in exercise of their right of private

defence?

28.The plea of self defence has been rejected by the trial court on the

ground that on the date of occurrence, the appellants had no right over

the disputed land, much less a right to be protected at the cost of life of

other persons. Dealing with the question, while rejecting the stand of

the appellants, that they were in exclusive physical possession of the

land, the High Court has observed that except for a broomstick, neither

the deceased nor any other member of the complainant party had any

weapon in their hands; the deceased was neither taking away the land

nor was changing its nature or damaging it; no overt act at all was

committed by the deceased or any of the prosecution witnesses; no

harm or injury was likely to be caused to the appellants or the land in

dispute and thus, there was no threat to life or property of the appellants

necessitating exercise of right of private defence. The High Court held
1

that right of private defence of life and property cannot be exercised

against an unarmed person. In the light of the evidence on record, we

have no hesitation in holding that the appellants were in fact, aggressors

and being members of the aggressors party none of the appellants can

claim right of self defence. The right to defend does not include a right

to launch an offensive or aggression. In our opinion, therefore, the

appellants have failed to establish that they were exercising right of

private defence.

29.Finally, the third question for consideration is as to what is the effect

of non-explanation of injuries suffered by appellant Sheo Jee Singh. It

cannot be held as an unqualified proposition of law that whenever the

accused sustains an injury in the same occurrence, the prosecution is

obliged to explain the injury and on failure of the prosecution to do so,

the prosecution case has to be disbelieved. In Takhaji Hiraji Vs.

Thakore Kubersing Chamansing & Ors.20, a Bench of three Judges of

this Court, referring to earlier three-Judge Bench decisions, observed

that before non-explanation of the injuries on the persons of the accused

persons by the prosecution witnesses may affect prosecution case, the

Court has to be satisfied of the existence of two conditions: (i) that the

injury on the person of the accused was of a serious nature; and (ii) that

20
(2001) 6 SCC 145
2

such injuries must have been caused at the time of occurrence in

question.

30.In our view, in the present case, having regard to the nature of the

injuries allegedly suffered by the said appellant, the case of the

prosecution cannot be overthrown because of non-explanation of the

said injuries. As per the medical report, the injuries allegedly suffered

by Sheo Jee Singh were – `swelling covering around the lower 1/3 of

right upper arm just above right elbow and fracture of underlying

bone’. The injuries are simple and superficial in nature. In view of the

fact that the evidence against the appellants for having committed the

afore-stated offences has been found to be cogent and creditworthy, in

our opinion, it outweighs the effect of the omission on the part of the

prosecution to explain the injuries. We reject this ground as well.

31.For the afore-mentioned reasons, we do not find any merit in the appeal

and the same is dismissed accordingly.

…………………………………J.

(D.K. JAIN)

………………………………….J.
(R.M. LODHA)
NEW DELHI;

JULY 9, 2010.

2