High Court Rajasthan High Court - Jodhpur

Ved Prakash & Ors vs State on 17 April, 2009

Rajasthan High Court – Jodhpur
Ved Prakash & Ors vs State on 17 April, 2009
                                                                                   1
                                                         D.B. Crl. Appeal No. 100/84
                                                       (Ved Prakash & Ors. Vs. State)

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR

                              JUDGMENT

             Ved Prakash & Ors        vs.     State of Rajasthan


                D.B. CRIMINAL APPEAL NO. 100/1984
                Against the judgment & order dt. 16.02.1984,
                passed by Additional District and Sessions
                Judge No.2, Hanumangarh in Sessions Case
                No. 65/1983.

Date of Order                          :          17th April, 2009

                             PRESENT
                   HON'BLE MR. JUSTICE N.P. GUPTA
                   HON'BLE MR. JUSTICE C.M. TOTLA

Mr. S.G. Ojha, for the appellants.
Mr. A.R. Nikub, Public Prosecutor.


BY THE COURT: (PER HON'BLE GUPTA, J.)

This appeal has been filed by five accused persons against

the judgment of learned Additional Sessions Judge No.2, Hanumangarh,

dated 16.02.1984 convicting them as under :-

1. Accused Ved Prakash :-

S.No. Conviction under Section(s) Sentence
1 302 IPC Life imprisonment alongwith fine
of Rs. 500/-, in default to undergo
six months imprisonment
2 148 IPC One year rigorous imprisonment
alongwith Rs.100/- fine, in default
of fine, one month R.I.

                                                                                    2
                                                         D.B. Crl. Appeal No. 100/84
                                                       (Ved Prakash & Ors. Vs. State)

     S.No.    Conviction under Section(s)                  Sentence
       3      325/149 IPC                     Three       years      rigorous
                                              imprisonment alongwith Rs.500/-
                                              fine, in default of fine, three
                                              months R.I.
       4      324/149 IPC                     Two year rigorous imprisonment
                                              alongwith Rs.200/- fine, in default
                                              of fine, two months R.I.
       5      323/149 IPC                     One months R.I.

2.     Accused Najar Singh :-

      S.No.     Conviction under Section(s)                Sentence
        1       148 IPC                       One year R.I. alongwith fine of
                                              Rs. 100/-, in default to undergo
                                              one month R.I..
        2       324 IPC                       Two years R.I. alongwith fine of
                                              Rs. 200/-, in default to undergo
                                              two months R.I..
        3       325/149 IPC                   Three years R.I. alongwith fine of
                                              Rs. 500/-, in default to undergo
                                              three months R.I..
        4       323/149 IPC                   One month R.I.

3.     Accused Gokul Singh :-




      S.No.     Conviction under Section(s)                Sentence
        1       148 IPC                       One year R.I. alongwith fine of
                                              Rs. 100/-, in default to undergo
                                              one month R.I..
        2       324/149 IPC                   Two years R.I. alongwith fine of
                                              Rs. 200/-, in default to undergo
                                              two months R.I..
        3       325 IPC                       Three years R.I. alongwith fine of
                                              Rs. 500/-, in default to undergo
                                              three months R.I..
        4       323/149 IPC                   One month R.I.
                                                                                  3
                                                       D.B. Crl. Appeal No. 100/84
                                                     (Ved Prakash & Ors. Vs. State)

4.    Accused Makhan Singh :-

     S.No.     Conviction under Section(s)               Sentence
       1        148 IPC                      One year R.I. alongwith fine of
                                             Rs. 100/-, in default to undergo
                                             one month R.I..
       2       325/149 IPC                   Three years R.I. alongwith fine of
                                             Rs. 500/-, in default to undergo
                                             three months R.I..
       3       324/149 IPC                   Two years R.I. alongwith fine of
                                             Rs. 200/-, in default to undergo
                                             two months R.I..
       4       323 IPC                       One month R.I.

5.    Accused Sada lal :-

     S.No.     Conviction under Section(s)               Sentence
       1        148 IPC                      One year R.I. alongwith fine of
                                             Rs. 100/-
       2       325/149 IPC                   Three years R.I. alongwith fine of
                                             Rs. 500/-, in default to undergo
                                             three months R.I..
       3       324/149 IPC                   Two years R.I. alongwith fine of
                                             Rs. 200/-, in default to undergo
                                             two months R.I..
       4       323/149 IPC                   One month R.I.




During pendency of the appeal, appellants No. 3 and 5 Sada

lal and Najar Singh respectively, expired and their appeals have also been

ordered to have abetted vide order dated 27.10.1999. Thus, the appeal

survives only on behalf of three accused persons, Ved Prakash, Makhan

Singh and Gokul Singh.

Brief facts of the case are, that on 18.06.82, at about 1:30
4
D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

P.M., one Karnail Singh lodged a report at Police Station Sangaria, District

Sriganganagar to the effect, that Pratap Singh has a dispute of land with

the complainant party for last 4-5 years. In this background, at about 9-

9:30 A.M., the informant alongwith Jarnail Singh, Balbir Singh and Bahiya

were going to their field, in that process, when they crossed the canal,

and went to the field of Pratap Singh, they found Makhan Singh, Gokul

Singh armed with Sela, Sada lal armed with pistol and sword, Najar Singh

armed with Gandasa and Ved Prakash armed with Kassi. Makhan Singh

called Pratap Singh, and when Pratap Singh, Balbir Singh and Bahiya went

towards him, Sada lal fired two shots, and Makhan Singh etc, with an

intention to kill Pratap Singh, they started giving beating. The informant

and Jarnail singh kept aback. Pratap Singh and Balbir Singh received

injuries on the head, while Bahiya received injuries on arm, and they fell

down. When the informant and Jarnail Singh challenged the accused, the

accused ran away. It was alleged that the incident was caused on

account of dispute of land.

On this report, a case under Sections 307, 147, 148, 149,

324, 323 and 336 IPC was registered. During investigation, Pratap Singh

died, and therefore, offence under Section 302 IPC was also added. After

necessary investigation, charge sheet was filed.

The case was then committed to the learned trial court.
5

D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

Learned trial court charged all the three accused persons for the offences

under Sections 148, 302 in the alternative 302/34 IPC, 307 IPC in the

alternative 307/34 IPC, 324, 325 in the alternative 325/34 IPC, 323 in the

alternative 323/34 IPC.

During trial, prosecution examined ten witnesses and

tendered in evidence some more than 45 documents. Accused did not

lead any evidence in defence. After so concluding the trial, the learned

trial court convicted and sentenced the accused persons as above.

The case, in the present case rests on the evidence of eye-

witnesses, being PW/1 Bahiya, PW/2 Balbir Singh, PW/4 Karnail Singh and

PW/8 Jarnail singh. In that view of the matter, instead of encumbering

the record, we stand better advised to concentrate on the deposition of

eye-witnesses, out of them PW/1 and PW/2 are injured eye-witnesses

also.

PW/1 Bahiya has stated, that there was dispute between

Pratap Singh and Makhan Singh, about the land. On the fateful day, at

about 9-9:30 A.M. in the morning she alongwith Pratap Singh, Balbir

Singh, Karnail Singh and Jarnail Singh were going on the field. After they

crossed the canal, Makhan Singh called Pratap Singh. She had identified

Makhan Singh correctly in the Court, and stated that alongwith Makhan
6
D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

Singh, Ved Prakash, Gokul Singh, Najar Singh and Sada lal were also

there. She alongwith Pratap Singh and Balbir Singh went to Makhan

Singh, who was armed with Sela while Ved Prakash was armed with Kassi.

Najar Singh was armed with Gandasi. Gokul Singh was armed with Sela

and Sada lal was armed with sword and pistol. On the asking of Makhan

Singh, Ved Prakash inflicted a kassi blow on the left side of the head of

Pratap Singh. Other accused persons also started giving beating to Pratap

Singh. When she and Balbir Singh went to intervene, they were also

given beating. She has then stated that Najar Singh inflicted Gandasi

blow on Pratap Singh and then they ran away. She and Balbir Singh were

given beating by Najar Singh, Ved Prakash and Makhan Singh with various

weapons. She has identified all the accused persons present in Court.

Then Pratap Singh and Balbir Singh were brought under the Khejadi tree,

where they were given water, and Karnail Singh went to Police station.

The injuries were medically examined. She was cross-examined at length.

She stated that from the Khejadi three, they were taken by police. Then

she was cross-examined about the presence of blood on the clothes of

other witnesses and about present of blood below khejadi tree. She

admitted that she did not give out to Investigating officer that Jarnail

Singh and Karnail Singh told accused persons that they have already

given enough beating. The details of number of injuries were given.

Likewise, she was cross-examined on the aspect of individual injuries

having been inflicted on individual victims. She has maintained that Ved
7
D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

Prakash had inflicted Kassi blow on her left rib, which is not mentioned in

Ex.D/1 with which she was confronted. Likewise, she was cross-examined

regarding piercing injury of Sela, and she maintained that she was

inflicted injuries with Gandasi numbering 5-6. Then she was cross-

examined about title of the land, and about other litigations said to be

pending. She has admitted the fact that the case filed by them against

the accused for offence under Section 447 IPC has been dismissed, but

she denied about any prosecution having been lodged against her for

offence under Section 182 IPC. She has denied the suggestion, that on

04.06.77, her father Pala Singh had agreed to sell the land at the rate of

Rs. 3000/- per bigha. She has maintained, that she was interrogated by

the police that very day. They remained in the hospital for 4 – 5 hours.

She has deposed ignorance about any injuries being thereon the person

of accused persons Makhan Singh and Ved Prakash. She has maintained

that any one of the witnesses were not armed with any weapon. She has

deposed ignorance about one Myan, one sword, one sela and one

gandasa having been found on the spot. She has also deposed ignorance

about Makhan Singh having lodged any report against them on that very

day.

Then we come to the evidence of PW/2 Balbir Singh who is

another injured. He has deposed, that Pratap Singh was his brother, and

on the fateful day, Pratap Singh, Bahiya, Karnail Singh, Jarnail Singh and
8
D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

himself had crossed the canal for going to the field, where Makhan Singh

was found at canal, who called Pratap Singh. At that time, other accused

Sada lal, Gokul Singh, Najar Singh and Ved Prakash were also there, who

are present in the Court. Makhan Singh and Gokul Singh were armed

with Sela, Ved Prakash was having Kassi, Nazar Singh was having

Gandasi, and Sada lal was having one sword and pistol. In response to

call of Makhan Singh, the witness alongwith Pratap Singh and Bahiya

went. Sada lal fired at them, which did not hit, then second shot was

fired. Ved Prakash dealt with a Kassi blow on the head of Pratap Singh on

the left side, and all the accused persons showered blows on Pratap

Singh. Sada lal kept standing simply telling that if any body comes to

intervene, he will be shot dead. When witness Bahiya went to intervene

she was also given beating. Najar Singh caused injuries to witnesses by

Gandasa, Makhan Singh with Sela, Gokul Singh with Sela and Ved Prakash

with Kassiya. Likewise, he also deposed about injuries caused to Bahiya.

Thereafter, all the accused persons gave beating to Pratap Singh, who

was lying in Killa No.7, then Jarnail Singh and Karnail Singh raised a cry,

thereupon accused persons went away. Karnail Singh and Jarnail Singh,

then brought the injured under the shade of khejadi tree and then went

to lodge the report. Police came and undertook necessary investigation,

prepared various memos, which bear his signatures. Then in cross-

examination, he denied the suggestion about any case having been

initiated against him under Section 110 Cr.P.C on the complaint of Makhan
9
D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

Singh. Then, he was cross-examined about the details of injuries, where

he has maintained the statement given in examination-in-chief. He was

confronted with police statement Ex.D/2 about all the five accused

persons having given beating to Pratap Singh, and the place where he

had fallen, which facts is not mentioned in Ex.D/2. He has stated that he

was having turban on hand, which turban got cut. Then, he stated that

Sada lal had fired gunshot from a distance of about 10-15 paces, which

did not hit. He has denied the suggestion about any shot having not been

fired at that place. Then he was confronted with other contradictions in

Ex.D/2, about the act of Sada lal in threatening others. PW/4 Karnail

Singh and PW/8 Jarnail Singh have corroborated these witnesses, and

have proved various memos prepared by the police, which bear their

respective signatures.

It was contended by learned counsel for the appellant, that

the learned trial court has found the accused Ved Prakash only, to be

guilty for offence under Section 302 IPC simplicitor, and other accused

persons have not been held responsible for that. It has also been found

that evidence is of Ved Prakash having inflicted one Kassiya blow on the

head of deceased. On this basis it was contended, that though Pratap

Singh was found to have sustained number of injuries, but in absence of

finding guilty for the other injuries, he can be held responsible for the one

injury only, and by causing that injury, offence under Section 302 IPC is
10
D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

not made out. Rather the only office made out would at best not travel

beyond section 304 part II, for which he is required to be released on the

period of imprisonment already undergone by him, as he as remained in

jail for more then three years. Then it was submitted, that so far as other

accused persons are concerned, their conviction was not seriously

challenged, but was submitted that for the offences for which they have

been convicted, more so, when the offence relates to year 1982, and the

accused persons are on bail since 1983, it would not be in the interest of

justice to send them back to jail for serving their remaining period of

sentence, and they should be released on the sentence already

undergone. Learned Public Prosecutor on the other hand,

supported the impugned judgment and submitted that looking to the

severity of the injury on the head, which has resulted in death of

deceased, the case clearly falls under Section 302 IPC. Regarding other

accused persons, it was submitted that now significant time has elapsed,

but then looking to the nature of injuries caused and the period of

imprisonment having undergone, which is bit less than eight months, it is

not a fit case where they should be released on sentence already

undergone.

The learned public prosecutor on the other hand supported

the impugned judgment.

11

D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

We have heard both the sides and have closely scanned the

entire record.

So far as the accused Makhan Singh and Gokul Singh are

concerned, they have been conviction under Sections 148, 325, 324/149,

323 IPC.

Looking to the injuries of Bahiya and Balbir Singh as found in

their respective injury reports, being Ex.14 and Ex.15, its shows that

Balbir Singh has received incised wound 2 ” x 3/4 ” x bone deep on the

front parietal region, lacerated wound 1 ” x 1/8 ” scalp deep on the left

occipital region, then lacerated wound on left ankle joint and on the right

leg. There was swelling on lower one third of left arm. On X-ray, the

injury on the forearm, and on the left leg, were found to be grievous.

Likewise, Bahiya had incised wound 1 3/4″ x ¼” muscle

deep on the parietal region, then lacerated wound on the left index finger,

swelling on the back side of left hand, and there was also swelling on the

left shoulder on the back side. Further, there was incised wound on the

left hand below 3rd metacarpal phalange joint. Out of them, the injury on

the shoulder was found to be grievous. Then, a look at the postmortem

report shows, that the fatal injury, being injury no.1, on the head of

Pratap Singh was a lacerated wound 5 x 2 cm x bone deep over left

parietal area. There was swelling 2x 2 cm over left parietal, with sub-

dural haemotoma.

12

D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

It is significant to note, that the learned trial court has not

charged all the accused persons with the aid of Section 149 IPC, nor have

found them guilty with the aid of Section 34 IPC., so far as offence under

Section 302 IPC is concerned, and there is no challenge to that judgment

by the State either. In that view of the matter, it is required to be

considered, that so far as death of Pratap Singh is concerned, only

individual accused persons, who may have caused fatal injury can be held

to be responsible.

In the present case, the trial court has found only the

accused Ved Prakash to be guilty, and again, there is no challenge to that

by the State, though Ved Prakash has been attributed many injuries, but

the trial court has found the injury on head of Pratap Singh to have been

caused by Ved Prakash. In our view, from the reading of statements of

four witnesses PW/1, PW/2, PW/4 and PW/8, in the entirety, we are at

one with the learned trial court, to the extent, that this head injury was

caused to Pratap Singh, by Ved Prakash.

Again this is required to be considered, as to whether the

accused Ved Prakash has rightly been found to be guilty for the offence

under Section 302 IPC. In our view, the answer is to be in negative,

inasmuch as when accused Ved Prakash is attributed Kassi, which is a
13
D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

sharp edged weapon, he could have very well inflicted the blow with the

sharp side, but injury has been caused by the reverse side. It has also

been found by the trial court, that the accused persons had no intention

of causing death of any of the victims, but the intention was only to give

beating. In that view of the matter, it cannot be said, that Ved Prakash

caused death, by causing injury, with intention to cause death. But at the

same time considering to the part of body selected, and the severity of

the blow, it can very well be inferred, that while inflicting such a severe

blow, the accused very well knew that he would be causing such an

injury, as would be sufficient in the ordinary course of nature to cause

death. Thus, the act of the accused, clearly falls within the second part of

Section 304 IPC.

So far as other accused persons are concerned, true it is that

they have caused serious injuries to the two victims, but then, accused

Sada lal who was charged under Section 307 IPC, has been acquitted of

the said charge. This coupled with the fact, that may be the accused

persons have remained in jail only for a period little less than eight

months, but then the fact also does remain, that the occurrence relates to

year 1982, and accused Makhan Singh and Gokul Singh are already on

bail since 1983. At the time of occurrence, accused Gokul Singh appears

to be of age of 25 years, while accused Makhan Singh appears to be of

age of 36 years. Thus, the accused Gokul Singh must be around 50 years
14
D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

by now, and Makhan Singh would be in his sixties. In such

circumstances, in our view, it would not be in the interest of justice, to

send them back to jail to serve out the remaining term of sentence, and

instead, a heavy amount of fine should be imposed on them.

Accordingly, the appeal is partly allowed. The conviction of

accused Ved Prakash under Section 302 IPC is set aside, instead he is

convicted for the offence under Section 304 Part II IPC, and is sentenced

to seven years rigorous imprisonment, and fine of Rs. 1000/-, in default of

payment of fine, he shall undergo one year’s further rigorous

imprisonment. Since he has already served out the sentence imposed on

him for the other offences under Section 324, 325, 148 IPC, we need not

interfere with that part of the sentence. Then, the substantive sentence

of imprisonment awarded to accused Makhan Singh and Gokul Singh is

reduced to the period already undergone. However the sentence of fine

imposed on Makhan Singh is increased to Rs. 5000/- on each count, being

under Section 148, 325/149 and 324/149 IPC, and, in default of payment

of fine, he will undergo further rigorous imprisonment for one year on

each count, consecutively and separately. Similarly, sentence of fine

imposed on Gokul Singh is also increased to Rs. 5000/- on each count,

being under Section 148, 324/149, 325 and 323/149 IPC, and in default

of payment of fine, he will undergo further rigorous imprisonment for one

year on each count, consecutively and separately.
15

D.B. Crl. Appeal No. 100/84
(Ved Prakash & Ors. Vs. State)

Out of the amount of fine, when recovered, a sum of Rs.

12,500/- be paid to each of the injured, Smt. Bahiya and Balbir Singh, for

the injuries suffered by them.

(C.M. TOTLA), J.                                     (N.P. GUPTA), J.


bjsh