Supreme Court of India
Mohd. Musa Mia Alias Mohd. Musa vs State Of W.B. on 13 February, 1992
Equivalent citations: JT1992(2)SC426, 1993SUPP(3)SCC67, AIRONLINE 1992 SC 261
Author: S. Ratnavel Pandian
Bench: S. Ratnavel Pandian, Kuldip Singh, R.M. Sahai
ORDER S. Ratnavel Pandian, J.
1. We have gone through the judgment and the connected records. The appellant who stands convicted along with Pradip Sen under Section 302 read with Section 34 I.P.C. is stated to have caught hold of the deceased while Pradip Sen gave a knife blow and thereafter the appellant also gave a knife blow on the person of the deceased. Leave was granted only on the nature of offence and question of sentence.
2. The only argument advanced before us by the learned Counsel is that the conviction of the appellant cannot be sustained with the aid of Section 34 I.P.C. since the facts and circumstances of the case do not spell out that this appellant had shared the intention of Pradip Sen in causing the death of the deceased. We are unable to countenance the argument advanced by the learned Counsel. In fact the appellant went to the scene spot with a knife and caught hold of the deceased in order to facilitate Pradip Sen to stab the deceased and thereafter the appellant also stabbed the deceased with a knife which he had carried with him. Under these circumstances, we hold that this appellant had shared the intention of Pradip Sen in murdering the deceased. In the result, we are in full agreement with the judgment of the High Court and the conviction recorded by the Courts with the aid of Section 34 for the offence of murder does not call for interference. The appeal is accordingly dismissed.