Supreme Court of India

Sunil Kumar & Anr vs State Of U.P on 6 January, 2010

Supreme Court of India
Sunil Kumar & Anr vs State Of U.P on 6 January, 2010
Author: V Sirpurkar
Bench: V.S. Sirpurkar*, Mukundakam Sharma
                                                  Reportable

                       IN THE SUPREME COURT OF INDIA

                      CRIMINAL APPELLATE JURISDICTION

                     CRIMINAL APPEAL NO. 1241 OF 2003



Sunil Kumar & Anr.                                             .... Appellants

         Versus

State of U.P.                                                  .... Respondent



                                      WITH



                     CRIMINAL APPEAL NO. 1242 OF 2003



Ram Singh                                                      .... Appellant

         Versus

State of U.P.                                                  .... Respondent



                                J U D G M E N T

V.S. SIRPURKAR, J.

1. This judgment will dispose of two appeals being Criminal

Appeal No.1241 of 2003 and Criminal Appeal No. 1242 of 2003. The

High Court’s judgment dismissing the appeal and confirming the

conviction and sentence is in challenge in these appeals at the

instance of the three accused persons, namely, accused Sunil

Kumar, accused Tilak Singh and accused Ram Singh. Originally,

five accused persons came to be tried for committing offences

under Section 304 Part II read with Sections 147, 504 and 302 read

with Sections 149, 147 and 504, IPC. They were accused Sunil

Kumar, accused Jageshwar, accused Tilak Singh, accused Ram Singh

and accused Munna. All the accused persons were charged and

convicted for the offence under Section 304 Part II read with

Section 149 and Section 147, IPC and were sentenced to suffer

rigorous imprisonment for four years. All of them filed appeal

before the High Court. However, the High Court convicted all the

accused persons.

2. Before us only three accused persons have come up in

appeal, they being accused Sunil Kumar and accused Tilak Singh (in

Criminal Appeal No. 1241 of 2003) and accused Ram Singh (in

Criminal Appeal No. 1242 of 2003). It is reported that accused

Jageshwar and accused Munna are no more. That is how we have to

consider the case only of three appellants. They shall be

referred to as appellant Nos. 1, 2 and 3 respectively.

3. The prosecution case was that all the accused persons had

on 23.02.1982 at about 5 p.m. in Mohalla Shivapuri within the

limits of Police Station Orai, District Jalaun formed an unlawful

assembly with the common object to commit the murder of Salim and

inflict injuries on the person of Salim causing his death. The

matter was reported by Hamid Khan, father of the deceased

immediately at 5.30 p.m. It was contended therein that when Salim

was working in his shop at about 5 p.m., the accused persons came

to his shop and started asking Salim whether he considered himself

to be a great gunda since he was showing off in the exhibition

ground and thereafter started abusing him in filthy language. On

being objected by Salim, all the accused started beating him with

lathis/dandas whereupon Salim fell down. The complainant raised

an alarm hearing which witnesses Naeem, Mohd. Ilyas @ Naushe and

several other persons reached the spot. Seeing them, accused

persons fled away from the scene.

4. Usual investigations followed and the accused came to be

arrested barely within 2 or 3 days. The injured Salim was sent

for Medical examination of the injuries where as many as six

contused wounds were found on his body. Salim had become

unconscious and, therefore, all the injuries could not be noted.

Salim was thereafter transferred to the Medical College, Kanpur

for treatment where next day i.e. on 24.02.1982 at 7.55 a.m. he

breathed his last. The information of death was sent to the Police

Station, Swarup Nagar, Kanpur and an inquest was prepared of his

body. Photographs were taken and the body was sent for post

mortem examination. Salim was hardly 22 years old. In the post

mortem examination, three injuries were found on his head and it

was found that he had suffered a linear fracture of parietal bone

on both sides extending from left ear to right ear. Haemetoma was

found in the brain and according to the doctors, death was due to

coma as a result of the head injuries caused by blunt weapons.

The accused were charged for the offences under Sections 147, 304,

323 and 504 IPC. They abjured the guilt. Hamid Khan (PW-1),

Mohd. Ilyas @ Naushe (PW-2) and Naeem (PW-3) were examined by the

prosecution as eye-witnesses along with others. Their evidence

was accepted and the accused persons came to be convicted as

stated above. Their appeal also failed and that is how the

accused persons are before us.

5. Mr. Amarendra Sharan, learned Senior Counsel who appeared

in both the appeals attacked the judgment of the High Court and

the Trial Court firstly, contending that there was absolutely no

reason for the accused persons to assault the deceased and no

motive has been attributed to all these accused persons. Learned

Counsel suggested that basically the story of the prosecution in

the absence of any apparent motive became extremely doubtful.

6. We are not impressed by this submission since motive in a

criminal case is irrelevant where evidence of the eye-witnesses is

available. In this case, there were as many as three eye-

witnesses one of whom was the father of the deceased. Therefore,

the question of absence of motive would have no importance

whatsoever.

7. Learned Senior Counsel then took us extensively through

the evidence of three eye-witnesses and pointed out that the

evidence of the father would be that of an interested witness and

there was no possibility of the two other witnesses, namely, Mohd.

Ilyas @ Naushe (PW-2) and Naeem (PW-3) being the eye-witnesses as

according to the Counsel, they were busy in their own shops. But

it has clearly come in the evidence that the father was very much

present at the shop while the shop of Mohd. Ilyas @ Naushe (PW-2)

is just by the side of the shop of the deceased. It has also come

in the evidence that the shop of Naeem (PW-3) is about 20 yards

from the shop of the deceased which is a tractor repairing

workshop. Considering this position and also considering that it

was 5 O’clock in the evening, there is no possibility of the shop

remaining closed and under these circumstances, the presence of

the eye-witnesses would be most natural. Therefore, on that

count, the evidence cannot be discarded. It was also suggested

that the day on which the occurrence took place was Tuesday and as

such the market remained closed. The shops of the deceased as also

the eye-witnesses were not big shops and they were in the nature

of small workshops where welding and electric work etc. was going

on. Under such circumstances, it is not possible to hold that

such small shops also remained closed on Tuesday. Again, in the

wake of the direct evidence of the witnesses, we cannot accept the

contention that the shops were not there. All the three witnesses

have very specifically deposed about the presence of the accused

persons. They have also deposed about the individual acts in

assaulting the deceased Salim on his head. There is very little

cross-examination on the actual occurrence. We have seen the

evidence and found that the evidence given by these witnesses

could not be shaken even in the cross-examination.

8. It was suggested further that PW-1, Hamid Khan had in his

evidence admitted that he did not pay any tax to the municipality

and there was no permit which would mean that there was no shop as

such. Now, merely because the permit was not there, it does not

mean that the deceased was not doing the gas welding work in his

shop. In fact, all the witnesses have unanimously stated about

the shop being there and the deceased being assaulted. Much of

the cross-examination was redundant of this witness as also the

other witnesses. Same is the story of evidence regarding Mohd.

Ilyas @ Naushe (PW-2). There appears to be some cross-examination

as regards the identification particularly of Mohd. Ilyas @

Naushe. However, this witness had actually identified all these

accused persons since they all knew the deceased as also the

accused persons.

9. The Trial Court as well as the High Court have considered

the evidence closely and we do not think that there is any error

in the appreciation.

10. Lastly, it was stated by the learned senior Counsel that

the offence would not be under Section 304 Part II, IPC. At the

most it could be under Section 325 or 326, IPC. We do not think

that we can accept this argument. In fact, seeing the seriousness

of the wounds, injuries on the head including the fracture on the

head, we wonder as to how the accused were charged of the offence

under Section 304, IPC. It was absolutely incorrect. They should

have been charged under Section 302, IPC. However, in the absence

of the appeal by the State, we would not be in a position to do

anything in that behalf. Learned Counsel also suggested that

considering that this incident had taken place in the year 1982

and sentence of four years would be harsh punishment. We do not

think so. In fact, the punishment is on the lenient side. After

all, one young life was lost at the young age of 22 years. While

considering the sentence, merely because the appeal pended and

merely because the incident had taken place long back would not by

itself justify any interference with the punishment, particularly,

when the punishment itself is a lenient one.

11. In that view, both the appeals are dismissed as being

without any merit. The accused persons, who are on bail, shall

immediately surrender within 15 days failing which immediate steps

including issuance of non-bailable warrant shall be taken.

……………………………..J.

(V.S. Sirpurkar)

……………………………..J.

(Dr. Mukundakam Sharma)
New Delhi;

January 6, 2010