CASE NO.: Appeal (crl.) 1068 of 2005 PETITIONER: THANKACHAN RESPONDENT: STATE OF KERALA DATE OF JUDGMENT: 24/08/2005 BENCH: B.P. SINGH & S.H. KAPADIA JUDGMENT:
J U D G M E N T
(Arising out of SLP(Crl.) No.1540/2005)
Delay condoned.
Special Leave granted.
This is an unfortunate case in which the appellant has been sentenced
to undergo life imprisonment for committing the offence punishable under
Section 302 IPC. The facts relevant for the disposal of this appeal may be
noticed. It is not disputed that on 22.3.1999 at about 10.30 PM, the accused
came home in a drunken state and when his wife (PW-2) served food, he threw
away the food and started quarreling with his wife. In that process, the
daughter (PW-3) of the appellant and his son (deceased) who were asleep
woke up. His son attempted to intervene to save his mother.
The appellant is said to have picked up a chopper and inflicted a cut injury on
his son on the back of the left leg below the knee. On an alarm being raised,
several villagers assembled but the appellant prevented them from entering his
house being in an inebriated state. It appears that later his son was taken to the
hospital. The medical evidence discloses that the injury caused his death on
account of excessive bleeding.
In view of these facts, the question is whether the appellant is guilty
of the offence punishable under Section 302 IPC.
Learned counsel for the appellant submits that on the basis of the
findings of fact recorded by the courts below, an offence punishable under
Section 302 IPC is not made out and at best the appellant may be guilty of
offence punishable under Section 304 Part II IPC.
Counsel for the State submitted that the medical evidence does
establish that the death was the result of the injury caused to the deceased.
Had the appellant permitted the villagers to intervene and take the injured to
the hospital in time, perhaps his life may have been saved because the medical
evidence indicates that the deceased died of excessive bleeding on account of
damage to a vital artery.
The question, therefore, which arises for our consideration is whether
the appellant inflicted the injury with the intention of causing death of the
deceased. Counsel for the State fairly submits that he is not in a position to
submit on the facts of this case that the appellant intended to inflict any injury
to cause the death of his son.
The next question is whether the infliction of injury was with the
intention of causing such bodily injury as the appellant knew would likely
cause the death of his son. Here again, the facts disclose that he did not have
such an intention, nor can we find any intention on the part of the appellant of
causing bodily injury sufficient in the ordinary course of nature to cause death.
We are, therefore, of the view that the offence committed is not an offence
punishable under Section 302 IPC. However, it cannot be denied that the
offence would fall under Section 304 IPC because even though the appellant
inflicted injury without the intention of causing death, he knew that the injury
caused with a weapon like a chopper may cause such injury as is likely to
cause death. We, therefore, find that the offence committed by the appellant is
one which is punishable under Section 304 Part II IPC.
Having regard to the facts and circumstances of the case, we partly
allow the appeal and set aside the judgment and order of the High Court of
Kerala at Ernakulam dt.21.5.2003 in Crl.A.No.204/2001 to the extent that the
conviction of the appellant under Section 302 IPC is set aside and instead the
appellant is found guilty of the offence under Section 304 Part II IPC.
Keeping in view the facts and circumstances of the case and the manner in
which the appellant behaved, a deterrent sentence is called for. We
accordingly sentence him to undergo ten years’ rigorous imprisonment under
Section 304 Part II IPC.
This appeal is allowed to the extent indicated above.