Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 61, Cited by 0]

Law Commission Report

187Th Report On Mode Of Execution Of Death Sentence And Incidental Matters

                187th REPORT

                    ON



     MODE OF EXECUTION OF DEATH

  SENTENCE AND INCIDENTAL MATTERS




        LAW COMMISSION OF INDIA

OCTOBER, 2003
                                      2




DO No.6(3)/85/2003-LC(LS)                           17th October, 2003



Dear Sri Arun Jaitley,

      I have the pleasure of forwarding the 187th Report of the Law
Commission of India on 'Mode of Execution of Death Sentence and
Incidental Matters'. The subject was taken up by the Commission suo motu.
At present, as per section 354(5) of the Code of Criminal Procedure, 1973,
the mode of execution of death sentence is 'hanging till death'.

      The Supreme Court in Bachan Singh vs. State of Punjab (1982) 3
SCC 25, has observed that physical pain and suffering which the execution
of the sentence of death entails is also no less cruel and inhuman. The
Commission therefore undertook a study to provide a humane mode of
execution of death sentence. Accordingly, it circulated a Consultation
Paper on this issue. The Commission considered various modes of
execution of death sentence prevailing world wide. Many responses were
received to this Consultation Paper. A seminar was also organized on this
subject at New Delhi. On the basis of the various responses and also the
deliberations held at the seminar, the Commission has prepared this Report.

       The Commission has recommended that sec. 354(5) of the Cr.P.C.,
1973 be amended by providing an alternative mode of execution of death
sentence by lethal injection until the accused is dead. It will be in the
discretion of the Judge to pass an appropriate order regarding the mode of
execution of death sentence. The convict shall, of course, be heard on the
question of mode of execution of death sentence before such discretion is
exercised.

      Further, at present, there is no statutory right of appeal to the Supreme
Court in cases where High Court confirms the death sentence passed by a
Session Judge or where the High Court enhances the sentence passed by the
Session Judge and awards sentence of death. The Commission, on a
                                      3


consideration of the various responses and views, recommends for
providing a statutory right of appeal against the judgment of the High Court
confirming or awarding the death sentence. Accordingly, the Commission
has recommended that the Supreme Court (Enlargement of Criminal
Jurisdiction) Act, 1970 be suitably amended for providing right to appeal to
the Supreme Court.

       Yet another aspect is important vis-à-vis the armed forces. As of
now, there is no provision of right of appeal against the sentence of death
passed by Court Martial under the Army Act, 1950, the Navy Act, 1957 and
the Air Force Act, 1950. The Commission has, after considering the
responses and views, recommended that there should be an appeal to the
Supreme Court against the order of death sentence passed by Court Martial
mentioned above. It is also recommended that one of the present mode of
execution of death sentence in the statutes above referred to i.e. 'hanging by
neck', should be replaced by 'administering lethal injection until accused is
dead'. There should be a further provision that lethal injection should be an
alternative mode of execution of death sentence passed by Court Martial.
The Commission has therefore recommended that suitable amendments in
these Acts may be made for these purposes.

       Finally, the Commission also recommends that death sentence matters
should be heard by a five-Judge Bench of the Supreme Court.        It also
recommends that the Supreme Court Rules may be suitably amended to
bring into effect these objectives.
                    With regards,
                                                          Yours sincerely,


                                                        (M. Jagannadha Rao)


Sri Arun Jaitley
Union Minister for Law and Justice
Government of India
Shastri Bhawan
NEW DELHI.



                               Contents
                                      4




S.No.              CHAPTER                                 PAGE NO.

   1. Introduction .................................................................................03

   2. Methods of execution Through Ages...............................................08

         (a) Crucification .................................................................... 09
         (b) Burning at Stake................................................................09
         (c) The Wheel....................................................................... .10
         (d) Guillotine.........................................................................10
         (e) Hanging and Garotteh........................................................11
         (f) Headman's Axe.................................................................12
         (g) Firing Squad.....................................................................13
         (h) Gas Chamber....................................................................13
         (i) Electrocution....................................................................14
         (j) Lethal Injection ................................................................15

   3. Federal Executions and Typical Execution Procedure
      in Different States in the USA ......................................................18

The Federal Execution .................................................................18
      Execution in different States ........................................................19


   4. Execution of Death sentence in India.............................................21

      Code of Criminal Procedure, 1973 and the Prison Manual................21
Execution in accordance with Army Act, Air Force Act
& Navy Act .................................................................................29


   5. Mode of execution of death sentence.............................................32

   6. Right of Appeal to the Apex Court in cases where death sentence
      has been affirmed or awarded by the High Court and the procedure
      in the Apex Court relating to passing of death sentence..................42

   7. Proceedings of the Seminar and Public Responses to the
      Consultation Paper..................................................................... 61

   8. Recommendations.................................................................... 69

Annexure I: Summary of the Consultation Paper on Mode of Execution
     of Death Sentence and Ancillary Matters (With Questionnaire)........ (I - X)
                                          5




                                   CHAPTER 1


                              INTRODUCTION


              "State should not punish with vengeance". Emperor Ashoka




       Death penalty has been a mode of punishment since time immemorial. The

arguments for and against have not changed much over the years. Crime as well as the

mode of punishment correlate to the culture and form of civilization from which they

emerge. With the march of civilization, the modes of death punishment have witnessed

significant humanized changes. However, in India not much has been debated on the

issue of mode of execution of death sentence.



       The Law Commission of India has taken up the subject suo moto due to the

technological advances in the field of science, technology, medicine, anaesthetics and

since more than three decades have passed by after the 35th Report of the Law

Commission on Capital Punishment, 1967 with reference to the mode of executing

death penalty. The various modes of execution of death sentence as prevalent at that

time in 1967 were studied by the Law Commission. The Commission in Topic 58(c)

paragraph 1149, concluded ;

        "We find that there is a considerable body of opinion which would like hanging

to be replaced by something more humane and more painless....."
                                            6


       However, the Commission was not able to arrive at any firm conclusion on this

point as explained in Paras 1150 and 1151.

       "1150. The matter is, to a certain extent, one of medical opinion. That a method

       which is certain, humane, quick and decent should be adopted, is the general

       view, with which few can quarrel. It is true that the really agonizing part is the

       anticipation of impending death. But society owes to itself that the agony at the

       exact point of execution be kept to the minimum. It is, however, difficult to

       express an opinion positively as to which of the three methods satisfied these

       tests most, particularly when the two other methods are still untried. We are not,

       at present, in a position to come to a firm conclusion on this point. Progress in

       the science of anaesthetics and further study of the various methods, as well as

       the experience gathered in other countries and development and refinement of

       the existing methods, would perhaps, in future, furnish a firm basis for

       conclusion on this controversial subject.

       1151. We do not, therefore, recommend a change in the law on this point. We

       should, however, state here that we do not subscribe to the view that the

       substitution of any other method will reduce the deterrent effect of the penalty of

       death."

       Also the Royal Commission in its Report on Capital Punishment 1949-1953 dealt

with prevalent modes of execution of death punishment and stated that three conditions

should be fulfilled in executing the death sentence (a) it should be as less painful as

possible; (b) it should be as quick as possible; and (c) there should be least mutilitation

of the body. It observed at pages 256-61 as follows:

   "in carrying out this task the Commission did not confine itself to the four main
   methods of execution, (lethal gas, shooting, electrocution, guillotine). It persuaded
   enquiry whether there was any method still untried that would inflict death as
   painless and certain as hanging but "with greater decency and without the degrading
   and barbarous association with which hanging is tainted...
                                            7


   The Commission decided for various reasons that if lethal injection were to be
   constituted as method of judicial execution in the same case.....The question should
   be periodically examined especially in light of progress made in the science of
   anesthetics" (p.261)



       It is now accepted that death punishment is qualitatively different from any other

punishment in as much as it is irreversible and if an error is committed, there is no way

to rectify the error. However, in Bachan Singh's case (AIR 1982 SC 1325), the

constitutional validity of death sentence was upheld by the Constitutional Bench of the

Supreme Court of India by majority of 4:1 with Hon'ble Justice P.N. Bhagwati,

dissenting.



       Nevertheless, the Indian society, being one of the oldest civilizations in the world

owes to itself that the agony at the exact point of execution should be kept to the

minimum. This is more so when execution is the result of a judicial verdict.          The

execution of death sentence in India is discussed in Chapter 4 of this Report.



       The Law Commission, in pursuance of the observations made in the 35th Report,

decided to conduct study of various modes of execution of death sentence and to

suggest any reforms if needed in the present system of execution of death sentence in

India. The Law Commission prepared a Consultation Paper alongwith a questionnaire,

the purpose of which was NOT whether the death punishment should be abolished or be

retained but this is strictly confined   to three issues, namely,: (a) the method of

execution of death sentence, (b) the process of elimination of difference in judicial

opinions among Judges of the apex Court in passing sentence of death penalty, and (c)

the need to provide a right of appeal to the accused to the Supreme Court in death

sentence matters. In this paper, the Commission had referred to the cases decided by

the Hon'ble Supreme Court of India, various enactments, the reports of various
                                           8


Commissions,     history of various modes of execution, various books, articles,

newspaper reports, contemporary developments and concerned web sites on these

aspects.



       The Consultation Paper was also made available on the Law Commission's

website lawcommissionof india.nic.in" and it was requested that responses should be

sent by email or by post to the Member-Secretary, Law Commission of India, New Delhi.



       The Law Commission also made a summary of the Consultation Paper along

with the Questionnaire for the press and this was also made available on the website



       The Law Commission received many responses to the Questionnaire. On the

basis of this, the Law Commission prepared statistics which are referred to in the latter

part of this Report. On   August 9, 2003 the Law Commission also held a seminar at

Indian Institute of Public Administration, New Delhi, which was inaugurated by Shri Arun

Jaitley, Hon'ble Minister for Law & Justice and Commerce and Industry.



       The Law Commission is encouraged to note that there was wide public interest

on this issue. Not only the press gave wide publicity but some newspapers and

magazines also wrote editorials and articles (for example, see India Today, April 28,

2003, and The Times of India, July 25, 2003).



       The people, including women, who responded to the questionnaire came from

various walks of life such as Judges, Advocates, Medical Practitioners, Armed Forces,

Central Police Organizations. The responses by email were from India as well as
                                           9


abroad. This report is based on the Consultation Paper and public responses to the

Questionnaire and the discussions at the Seminar.




       At the Seminar the Law Commission also gave a power point presentation.



              The recommendations of the Law Commission are given at the end. The

Summary of the Consultation Paper on the Execution of Death Punishment along with

the questionnaire is annexed as Annexure - I to this Report.
                                            10



                                        CHAPTER 2

                 METHODS OF EXECUTION THROUGH AGES



        Various modes and methods of inflicting death sentence upon the convict as

practiced in different societies are examined in this chapter. This study is not

exhaustive of all the modes of execution but covers some of the important practices

followed.



            Since Middle Ages death sentence was the common practice throughout the

world and was inflicted in the case of conviction for large number of crimes, including

petty offences involving property. In England, during the 18th century, death was the

punishment for several specific offences        which were about a hundred. The death

penalty was executed in various ways. Several methods of execution of death

sentences involved torture, burning at the stake, breaking on the wheel, slow

strangulation, crushing under elephant's feet, throwing from a cliff, boiling in the oil,

stoning to death etc. With the emergence of various principles relating to fair procedure

contained in the Constitutions of several democratic countries and with the strong,

growth of human rights movement, such severe death punishments involving torture

began to die out since the 18th century. The number of offences punishable by death

was also reduced in all leading countries. Also, penalties involving torture disappeared

with the idea that punishment by way of death sentence should be swift and humane,

whether by guillotine, hanging, the garotte, or the headman's axe. Some of the

important practices of death penalty are as follows1 :-

1
 The source of the present description is based on the secondary source of data. The
Law Commission owes the origin of present information from the various reports of the
studies conducted by various Commissions, e.g. the New York Commission of Inquiry,
1888, Royal Commission on Capital Punishment 1949 - 1953. The reliance is also
                                               11



                                     (a) CRUCIFICATION


         Nailing a person to a wooden cross and leaving him there till he died was the

torturous and popular method of executing death sentence during the years in B.C.

Jesus Christ was crucified in this manner. This is the most cruel method of death

punishment and order of this mode of execution of death punishment is found even

today in several countries all over the world in the symbol of the cross over every

Christian Church.




                           (b) BURNING AT THE STAKE


          'Burning' dates back to the Christian era. Burning at the stake was a popular

death sentence and means of torture, which was used mostly for heretics, witches, and

suspicious women. It was in the year 643 AD, an Edict issued by Pope declared it

illegal to burn witches. However, the increased persecution of witches throughout the

centuries resulted in millions of women being burned at the stake. The first major witch-

placed on newspaper reports, articles, books. For more information, please find
reference as follows

   (1)     Scott - Story of Capital Punishment, Oxford University Press (SC Judges
   Library, classification No.343.253).

   (2)      The Library of Criminology, Elizabeth Orman Tuttle, London
            Stevenes,Soursluit, Chicago Querd, Books 1961

   (3)      Administration of Death Penalty in U.S. International Commission of Jurists,
            Report of Mission, June 1996

   Related websites:

            1.   http://lastmile.inftykitten.com/intoduction.html.
            2.   http://worldbook.bigchalk.coml320440.htm
            3.   http://cehat.org/publications/edo3.html
            4.   http://www.deathrowbook.com
                                             12


hunt occurred in Switzerland in the year 1427 AD. Throughout the 16th and 17th

Centuries, witch trials became common throughout Germany, Austria, Switzerland,

England, Scotland, and Spain during the Inquisition. Soon after, witch trials began to

decline in parts of Europe, and in England and the death penalty for witches was

abolished. The last legal execution by burning at the stake took place at end of the

Spanish Inquisition in 1834.

                                   (c) THE WHEEL


         The wheel as a method of torture and execution could be used in a number of

ways. A person could be attached to the outer rim of the wheel and then rolled over

sharp spikes, or down a hill, to his death. Also, the wheel could be laid on its side, like a

turntable, with the person tied to it. The wheel would turn, and people would take turns

beating the victim with iron bars, breaking his bones and eventually causing his death.

This method was used throughout Europe, especially during the Middle Ages.




                                  (d ) GUILLOTINE


         The guillotine became a popular form of execution in France in the year 1789,

when Dr. Joseph Guillotine proposed that all criminals be executed by the same method

and that torture should be kept to a minimum. Decapitation was thought to be the least

painful and most humane method of execution at that time. Guillotine suggested that a

decapitation machine be built.     Subsequently, the decapitation machine came to be

named after him. The machine was first tested on sheep and calves, and then on

human corpses. Finally, after many improvements and trials, the blade was perfected,

and the first execution by guillotine took place in the year 1792. It was widely used
                                              13


during the French Revolution, where many of the executions were held publicly outside

the prison of Versailles. King Charles I was also executed in the same way in England.

The last public execution by guillotine was held in France, in June 1939. The last use of

the guillotine came in 1977 in France, and the device has not officially been used since

then. Though the guillotine is less painful, it is not acceptable today as it is primitive and

involves the mutilation of the condemned person. After France was admitted to the

European Union, death sentence itself has since been abolished in France.




                      (e) HANGING AND THE GAROTTE


         Hanging was a very common method adopted for execution among the various

methods available. The prisoner could simply be hanged with a noose, which could lead

to death by fracturing the neck. However, if torture was also intended, there could be

methods other than hanging with a noose.



         In medieval times, if torture was intended, a person would be drawn and

quartered before being hanged. For extremely serious crimes such as high treason,

hanging alone was not considered enough. Therefore, a prisoner would be carved into

pieces while still alive before being hanged. The Garotte was also a popular method of

torture, and was similar to hanging. A mechanical device such as a rack or a gag would

be tightened around the person's neck, causing slow strangulation, stretching, and

obstruction of blood vessels. A device could also be placed in a prisoner's mouth and

kept in place by tying and locking a chain around his or her neck.



         Hanging is one of the oldest methods of execution and today it is used in some

countries as a form of execution. Delaware, New Hampshire and Washington authorize
                                            14


hanging as a form of execution; depending on the convict's sentencing date he or she

may be allowed to choose between hanging or lethal injection. Since 1976, three

prisoners have been hanged in the United States. Prior to the execution the prisoner

must be weighed. The "drop" must be based on the prisoner's weight, to deliver 1260

foot-pounds of force to the neck. The prisoner's weight in pounds is divided into 1260 to

arrive at the drop in feet. The noose is then placed around the convict's neck, behind his

or her left ear, which will cause the neck to snap. The trap door then opens, and the

convict drops. If properly done, death is caused by dislocation of the third and fourth

cervical vertebrae, or by asphyxiation. This lengthy measuring process is to assure

almost instant death and a minimum of bruising. If careful measuring and planning is not

done, strangulation, obstructed blood flow, or beheading often result. The death by

hanging however according to most of the medico-jurisprudential writers is result of

asphyxia or strangulation and fracture of the neck is an exception (both in judicial as

well as suicidal hanging).



                             (f) HEADMAN'S AXE
         This form of execution was quite popular in Germany and England during the

16th and 17th centuries, where decapitation was thought to be the most humane form of

capital punishment. An executioner, usually hooded, would chop off the person's head

with an axe or sword. The last beheading took place in 1747 in United Kingdom. Later

on, and before capital punishment was abolished recently, with a greater interest in

humanitarianism, capital punishment became less gruesome than the beheadings and

torture that were common place centuries before. Lethal injection and electrocution have

become the preferred methods of execution in many countries mostly because these

methods appeared to be less offensive to the public and more humane for the prisoner.
                                            15



                                (g) FIRING SQUAD

         There is no fixed procedure when it comes to execution by firing squad.

Usually the convict is tied to the pole, with hands and is blind folded and a cloth patch is

put on his heart, or he is tied to a chair. In most cases, a team of five executioners is

used to aim at the convict's heart. In some countries few of the rifles are loaded with

blank bullets and the shooters are not told about it so that the true killer is unknown.

Several countries like Russia and eastern countries like China, Thailand use this

method. It is significant to note that shooting by firing squad is also permitted in India

when a death sentence is given by Court Martial (This is discussed in detail

subsequently). In some states in United States like Utah and Oklahoma, choice is given

to the convict whether he should be shot to death by firing squad or by lethal injection.

Gary Gilmore in 1977, and John Taylor in 1996 were executed by firing squad in Utah,

         It is significant to note that the leaders of the third Reich of Germany, who

were given death punishment by hanging at the Nuremberg trials, asked for execution of

death punishment by the firing squad as the former was degrading and they wanted a

military death. This reflects that death by hanging is not a dignified method of execution.




                                (h) GAS CHAMBER

         In an execution by the way of lethal gas, the prisoner is restrained and sealed

in an airtight chamber. When given the signal, the executioner opens a valve, allowing

hydrochloric acid to flow into a pan. Upon another signal, either potassium cyanide or

sodium cyanide crystals are dropped mechanically into the acid, producing hydrocyanic

gas. The hydro cyanic gas destroys the body's ability to process blood hemoglobin, and

unconsciousness can occur within a few seconds if the prisoner takes a deep breath.

However, if he or she holds their breath, death can take much longer, and the prisoner
                                            16


usually goes into wild convulsions. Death usually occurs within six to 18 minutes. After

the pronouncement of death, the chamber is evacuated through the use of carbon and

neutralizing filters. Crews wearing gas masks decontaminate the body with bleach

solution, and it is out gassed before being released. If this process was not done, the

undertaker or anyone handling the body would be killed. Nevada was the first state to

sanction the use of the gas chamber, and the first execution by lethal gas took place in

February, 1924. Since then it remained a means of carrying out the death sentence 31

times. Five States in the U.S.A. authorize the use of the gas chamber as an alternative

to lethal injection, viz. Arizona, California, Maryland, Missouri, and Wyoming. In most

cases the prisoner is allowed to choose the method of execution, depending on his or

her date of sentencing. Eleven people have been executed by lethal gas in the United

States since 1976. This method however is expensive and cumbersome. It also brings

back to the mind the sad fact that hundreds of thousands of Jews were killed in gas

chamber by the Nazi Germany.




                              (i) ELECTROCUTION

         In a typical execution using the electric chair, a prisoner is strapped to a

specially built chair, his head and body shaved to provide better contact with the

moistened copper electrodes that the executioner attaches. Usually three or more

executioners push buttons, but only one is connected to the actual electrical source and

therefore the real executioner is not known. The jolt varies in power from state to state,

and is also determined by the convict's body weight. The first jolt is followed by several

more in a lower voltage. In Georgia, executioners apply 2,000 volts for four seconds,

1,000 volts for the next seven seconds and then 208 volts for two minutes. Electrocution

produces visibly destructive effects on the body, as the internal organs are burned. The

prisoner usually leaps forward against the restraints when the switch is turned on. The
                                            17


body changes color, swells, and may even catch fire. The prisoner may also defecate,

urinate, and vomit blood. The first electric chair designed for an execution was created

by George Westinghouse at the turn of the century. Westinghouse was propositioned by

the New York City Correctional Institution to design an electric chair, because many felt

that the present form of execution, hanging, had become too inhumane and out-dated.

Westinghouse told the correctional institution that the chair's power source was so

deadly that it would only take five seconds of 1,000 volts to cause death. However, the

first man executed did not die after five seconds, but instead took four minutes of a

steady stream of power to be finally pronounced dead. During these four minutes the

body of the convict started to smoke, the hair on his arms and head ignited in flames,

and blood spilled from every orifice on his face. After this display, the electric chair was

considered a failure. Today the electric chair is modernized and is used in eleven States

of U.S.A. But, Arkansas, Kentucky, Ohio, Oklahoma, South Carolina, Tennessee, and

Virginia States of U.S.A. authorize both lethal injection and electrocution, allowing the

inmates to choose one of these methods. Alabama, Florida, Georgia, and Nebraska,

however, use electrocution as the sole means of execution. Since 1976, 144 people

have been executed by electric chair.




                             (j) LETHAL INJECTION

          Death by lethal injection involves the continuous intravenous injection of a

lethal quantity of three different drugs. The prisoner is secured on a gurney with lined

ankle and wrist restraints. A cardiac monitor and a stethoscope are attached, and two

saline intravenous lines are started, one in each arm. The inmate is then covered with a

sheet. The saline intravenous lines are turned off, and Sodium Thiopental is injected,

causing the inmate to fall into a deep sleep. The second chemical agent, Pancuronium

Bromide, a muscle relaxer, follows. This causes the inmate to stop breathing due to
                                           18


paralysis of the diaphragm and lungs. Finally, Potassium Chloride is injected, stopping

the heart.



         Since 1976, many prisoners have been executed by lethal injection in the

United States. Lethal injection is now the most common method of execution in the

United States in regard to all the 66 executions carried out during 2001 being by this

method. Of the 749 executions in America upto 2000, 586 have been carried out by

lethal injection, including those of seven women. China also reported 8 executions by

lethal injection during 2000.



         Lethal injection was first considered as a means of execution in 1888 when

New York's J. Mount Bleyer MD put it forward in an article in the Medico-Legal Journal

suggesting that the intra-venous injection of six grains of Morphine should be used for

execution of death sentence. The idea did not catch on and New York introduced the

electric chair instead ( Based on the findings of the New York Commission of Inquiry

1888). It was again put forward in 1977 by Dr. Stanley Deutsch, who at the time chaired

the Anaesthesiology Department of Oklahoma University Medical School. In response to

a call by an Oklahoma State senator Bill Dawson for a cheaper alternative to repairing

the State's derelict electric chair, Deutsch described a way to administer drugs through

an intravenous drip so as to cause death rapidly and without pain. Deutsch wrote to the

Senator Bill Dawson "Having been anaesthetised on several occasions with ultra short-

acting barbiturates and having administered these drugs for approximately 20 years, I

can assure you that this is a rapid, pleasant way of producing unconsciousness". And

Oklahoma thus became the first State in the U.S.A. to legislate for it in 1977. Texas

introduced similar legislation later in the same year to replace its electric chair and

carried out the first execution by the method of lethal injection on December 7, 1982
                                            19


when Charles Brooks was put to death for the murder. It will be relevant here to mention

the observation of this execution procedure. The procedure began at 12.07 a.m. He was

certified dead at 12.16 a.m. There was no apparent problem and Brooks seemed to die

quite easily. At first he raised his head, clenched his fist and seemed to yawn or gasp

before passing into unconsciousness. 36 American States now use lethal injection either

as their sole method or as an option to one of the traditional methods.



         These are Arizona, Arkansas, California, Colorado, Connecticut, Delaware,

Florida, Idaho, Illinois, Indiana, Kansas, Kentucky, Louisiana, Maryland, Mississippi,

Missouri, Montana, Nebraska, Nevada, New Hampshire, New Jersey, New Mexico, New

York, North Carolina, Ohio, Oklahoma, Oregon, Pennsylvania, South Carolina, South

Dakota, Tennessee, Texas, Utah, Virginia, Washington and Wyoming.

         The Philippines has also decided to use lethal injection for future executions to

replace the electric chair and carried out its first execution since 1976 when Leo

Echegaray was put to death for child rape on February 4, 1999 and 6 more men have

been executed by this method by the end of 2000. Guatemala has also switched to

lethal injection after a botched firing squad execution in 1996 and carried out three

executions since then. China also has been experimenting with lethal injection although

most executions continue to be by shooting. The present trend thus seems to be that of

favoring execution by lethal injection.
                                           20




                                   CHAPTER 3

              FEDERAL EXECUTIONS AND TYPICAL

            EXECUTION PROCEDURE IN DIFFERENT

                          STATES IN THE U.S.A.


THE FEDERAL EXECUTION

         The American Federal Bureau of Prisons has lethal injection facility at the

federal prison in Terre Haute, Indiana. The death house is located inside a non-descript

brick building outside the main penitentiary compound, and consists of five viewing

rooms surrounding the execution chamber. The chamber is a stark, hospital-like room

lined with green tiles and bare except for the large gurney equipped with five Velcro

restraints and a sink in one corner. The intravenous tubes pass through a small

opening in the wall and into the executioner's room nearby. All but one room, the

executioner's, are equipped with large two-way windows with curtains. The executioner's

room is fitted with one-way glass. During an execution, prison officials will maintain an

open telephone line to the Justice Department in Washington as the President of the

U.S.A. has sole authority to grant last-minute clemency. Overhead, a camera linked to a

monitor inside the executioner's room will watch the process to note whether the

prisoner suffers any pain during the procedure. On the June 11th 2001 Timothy

McVeigh, the Oklahoma City bomber became the first person to be executed under

Federal law since 1963. He had placed a bomb outside the Alfred P Murrah Federal

Building, killing 168 people and injuring 850. The intravenous drip that delivered the

lethal chemicals went to a catheter in McVeigh's right leg. The first drug was
                                             21


administered at 8.10 a.m., with the second being given at 8.11 and the final one at 8.13

and he was pronounced dead at 8.14 a.m. The whole process took only four minutes.

On June 19, Juan Raul Garza, a Mexican-American drug lord, who was also fond of

murder, was executed on the same gurney. The American military has also moved to

lethal injection (from hanging) and now has a facility in the basement of the military

prison at Ft. Leavenworth, Kansas which is currently housing six or seven inmates.




EXECUTION IN DIFFERENT STATES

         Lethal injection protocols ( which are confidential in nature ) vary from State to

State. Typically the prisoner is strapped to a gurney (which is a wheeled hospital style

trolley bed) or a fixed execution table rather like an operating theatre table by leather or

webbing straps over the body and legs. His bare arms are strapped to boards projecting

from the sides of the gurney. Trained technicians then insert a catheter into a vein in

each arm, a process that sounds much simpler than it often is. Once the catheters are in

place tubes carrying saline solution are connected to the catheter ends and the prisoner

is either wheeled into the execution chamber or the curtains surrounding it are drawn

back to allow the witnesses to see the procedure. When the condemned person has

made any final statement the prison warden gives the signal for the execution to begin

and the technician(s), hidden from view behind a two way mirror begins to manually

inject the three chemicals comprising typically 15 - 50 cc of Sodium thiopental, 15 - 50

cc of Pavulon (the generic name for Pancuronium bromide) and 15 - 50 cc of Potassium

chloride. There is a short interval between each chemical during which saline solution is

injected to clean the vein and prevent any chemical reaction which could block it.

          Typically the actual injections will take from three to five minutes to complete.

Sodium thiopental is a short acting barbiturate which causes unconsciousness quite

quickly. Pavulon is a muscle relaxant that paralyses the diaphragm and thus arrests
                                            22


breathing whilst Potassium chloride finishes the job by causing cardiac arrest. In most

cases the prisoner is unconscious in about a minute after the Sodium thiopental has

been injected and is dead in around eight minutes, with no obvious signs of physical

suffering. In some States, a fully automated lethal injection machine is used that runs off

a 12 volt battery. It injects the chemicals in the right order and amount once the

catheters are in place. The machine has six syringes activated by mechanical plungers.

Three syringes hold the lethal drugs; the other three contain harmless saline solution.

Two buttons control the machine, one for the lethal syringes and one for the identical

looking harmless ones. The two executioners each press a button and the syringes

release the drugs into the vein. The condemned prisoner thus is put to death while in

sleep by this swift and painless method.
                                                     23




                                            CHAPTER 4

                 EXECUTION OF DEATH SENTENCE IN INDIA

         The execution of death sentence in India is carried out by two modes namely

hanging by neck till death and being shot to death. The jail manuals of various States

provide for the method of execution of death sentence in India. Once death sentence is

awarded and is confirmed after exhausting all the possible available remedies the

execution is carried out in accordance with section 354(5) of the Code of Criminal

Procedure1973 i.e. hanging by neck till death. It is also provided under The Air Force

Act, 1950, The Army Act 1950 and The Navy Act 19572 that the execution has to be

carried out either by hanging by neck till death or by being shot to death (as has been

explained in detail herein below).

               A. Code of Criminal Procedure, 1973, and the Prison

                                                    Manual



         Section 368(1) of the Code of Criminal Procedure, 1898 provided for hanging by

neck till death. This has been amended by the Code of Criminal Procedure, 1973.

Section 354(5) reads as under:-



2
  Chapter VI of The Air Force Act, 1950 in Section 34 provides for the offences in relation to the enemy
which are punishable with death. Section 37 provides for the infliction of death sentence in case the accused
is convicted. Chapter VII provides for the various punishments and the competent court-martials are
empowered to recommend such punishments. Section 73 provides for the punishments awardable by Court
martial. Chapter XII provides for the Confirmation and Revision provisions. Chapter XIII provides for the
Execution of Sentences, section 163 deals with the form of the sentence of Death. The provisions relating
to awarding the Death penalty in The Army Act, 1950 are enunciated in Chapter VI Section 34 (a) to (l)
relates to offences in relation to the enemy and punishable with death, Section 37 relates to Mutiny and
provides for the infliction of death sentence in case the accused is convicted. Chapter VII deals with
punishments awardable by court-martials, Chapter XII relates to Confirmation and Revision, Chapter XIII
is on Execution of Sentences, Section 166 deals with form of Sentence of Death. Section 147 of The Navy
Act 1957 provides for the Form of Death Sentence
                                              24


          "When any person is sentenced to death, the sentence shall direct that he be

          hanged by the neck till he is dead."



The execution of the death penalty in India, under the Code of Criminal Procedure, is

thus carried out by hanging by neck till death during the last over hundred years. The

execution of the death penalty is carried out in accordance with section 354(5) of the

Code of the Criminal Procedure, 1973, and Jail Manuals of the respective States. For

example, Chapter XXXI, Jail Manual of Punjab and Haryana provides for the various

steps leading to the execution of the death sentence:-

            "Paragraph 847(1) Every prisoner under the sentence of the death shall

immediately on his arrival in the prison after sentence, be searched by, or by order of

the Deputy Superintendent, and all articles shall be taken from him which the Deputy

Superintendent deems it dangerous or inexpedient to leave in his possession."

            "Paragraph 847(2) Every such prisoner shall be confined in a cell apart from

all other prisoners, and shall be placed by day and by night under the charge of a

guard."

            After such admission of the prisoner in the jail, the Deputy Superintendent is

required to examine the cell and has to satisfy himself that it is secure and has no article

which can be used as a weapon or instrument with which the prisoner can commit

suicide. The said Deputy Superintendent also has to ensure that there is nothing in the

cell which in his opinion is inexpedient to permit its remaining in such cell.

            Paragraph 848 Cell to be examined - Every cell in which any convict who is

under sentence of death, is at any time to be confined shall, before such convict is

placed in it, be examined by the Deputy Superintendent, or other officer appointed in

that behalf, who shall satisfy himself that it is secure and contains no article of any kind

which the prisoner could by any possibility use as a weapon of offence or as an
                                             25


instrument with which to commit suicide, or which it is, in the opinion of the

Superintendent, inexpedient to permit to remain in such cell.'



The Manual also describes various restrictions pertaining to the use of the apparels etc.

Paragraph 851 provides that the condemned prisoner shall not be provided Munj mat or

bhabbar mat. This clause is intended to avoid presence of any substance which can be

used by the prisoner as instrument for committing suicide.



"Paragraph 851 Munj mat not to be issued - Prison clothing, bedding and necessaries

shall be issued to condemned as to other convicts, with the exception of the Munj or

bhabbar mat which shall be withheld and an extra blanket substituted."



           The para 854 provides that such prisoner shall be under the constant

surveillance of the guard, and further that he should not be allowed to meet or

communicate with any person except those persons authorized by the Superintendent.

Paragraph 855 provides for raising of the alarm in case the prisoner tries to commit

suicide.



Paragraph 855 : Management of keys, Conditions under which the door may be

opened

   (1)        The keys of the cell in which a condemned prisoner is confined shall be

              kept by the head warder on duty who, on hearing the alarm, shall proceed

              to such cell which, in case of emergency such as attempt by the prisoner

              to commit suicide, he shall enter and with the help of the sentry fregrate it.

   (2)        At no other time shall the door of the cell in which a condemned prisoner

              is confined, be opened      without first handcuffing the prisoner and so
                                               26


               securing him against the possibility of using violence or, if he declines to be

               handcuffed, unless at least three members of the establishment are

               present.

      (3)      The locks in use in a condemned cell shall be such as cannot be opened

               by any keys in use in the jail, other than those properly belonging to them.



The condemned prisoner and the cell in which he is residing are required to be

searched twice a day by Deputy Superintendent. The paragraph also provides for

maintenance of a journal of such searches and results thereof.

            Paragraph 858      Condemned prisoners to be searched twice daily -

Morning and evening daily, the Deputy Superintendent or, under his directions, the

Assistant Superintendent, shall carefully search every condemned prisoner and the cell

he occupies, with his own hands and make a note of his having done so and of the

result in his Journal.



            Paragraph 859 casts duty on Deputy Superintendent and other officers to

examine the food given to such condemned prisoner. It is enunciated that the ordinary

diet of a labouring convict should be provided to the condemned prisoner.

            Para 859 - Diet. Precautions to be taken - (1) A prisoner under sentence of

death shall be allowed the ordinary diet of a labouring convict.

(2)         All food intended for consumption by a condemned prisoners shall be

examined by the Deputy Superintendent, Assistant Superintendent or Medical

Subordinate, who may withhold any article he regards with suspicion and report the

circumstances to the Superintendent. The food shall be delivered to the prisoner in the

presence of one or other of these officers.
                                             27


         The provisions regarding the execution of a pregnant woman, exceptions in

cases of female, allowing the prisoner to make use of books etc. are elaborately

discussed in Paragraphs 859 to 864. The elaborate description of the rope to be used

for the purpose of hanging, its testing etc. is provided in Paragraph 866.



Paragraph 866 Description and testing of rope. - (1) A Manilla rope one inch in

diameter shall be used for executions. At least two such ropes in serviceable condition

shall be maintained at every jail where executions are liable to take place.

Note - The rope should be 19 feet in length, well twisted, and fully stretched. It should

be of equal thickness, capable of passing readily through the noose-ring and sufficiently

strong to bear a strain of 280 lbs. with a 7 foot drop.

   (2)       The ropes shall be tested in the presence of Superintendent, at least a

             week before the date fixed for the execution and if they fail to pass the test,

             others shall be obtained at once and tested when received.

   (3)       Ropes that have been tested shall be locked up in a place of safety.

   (4)       On the evening before the execution is to take place, the gallows and rope

             should be examined to ascertain that they have received no injury since

             being tested.

   Note - The rope shall be tested by attaching to one end a sack of sand or clay equal

   to one and a half times the weight of the prisoner to be executed and dropping this

   weight the distance of the drop to be given to the prisoner.



         The above provision provides for the testing of the rope to be used for the

execution at two occasions firstly at least before a week form the date of the execution

and secondly on the evening before such execution is to take place. It provides for the

maintaining at least two Manilla ropes of one inch diameter in serviceable condition. The
                                            28


method for testing such rope is by attaching the sack of clay or sand to one end which is

equivalent to one and half times of the weight of such prisoner. The length of the drop to

be kept same as required for the condemned prisoner.



         The actual execution process with such background of preparations etc. made

has to be carried out in accordance with Paragraphs 868 to 873. It is briefly as follows:-

         1. The officers required to be present at the execution are, The

             Superintendent and Medical officer of the jail and Magistrate of the District

             or a first class Magistrate deputed by him. (Paragraph 867)

         2. The execution is to be carried out by the public executioner, whenever

             service of such executioner are available.        If such services are not

             available then some trustworthy individual who is locally trained is to be

             assigned this job. The duty is entrusted to the Superintendent to satisfy

             himself that the person so assigned is competent to fulfils the job.

             (Paragraph 868)

         3. Regulation of the drop: it is most important factor in deciding the regulation

             of the death sentence to be executed. The slightest error in deciding the

             length of the drop may lead to the lingering death of the condemned man.

             The drop is regulated according to the height, weight and physical

             condition of the prisoner. The Superintendent may also take the advice of

             the Medical Officer in this regard. Paragraph 871 provides for the

             comparative chart for general guidance of the Superintendent as follows:-



Paragraph 871. Regulation of the "drop" - The following scale of drop proportioned

to the weight of the prisoner, is given for general guidance, the Superintendent must
                                                29


use his discretion and be guided by the advice of the Medical Officer and the physical

condition of the prisoner :-

      For a prisoner under 100 lbs weight 7

      For a prisoner under 120 lbs weight 6.

      For a prisoner under 140 lbs weight 5- 1/2.

      For a prisoner under 160 lbs weight 5.

      Note: The last figures namely 7, 6, 5-1/2, 5 denote the height of the drop in terms

of feet.

           Note:-         The "drop" is the length of the rope from a point on the rope

           opposite the angle of the lower jaw of the criminal as he stands on the scaffold,

           to the point where the rope is embraced in the noose after allowing for the

           constriction of the neck that takes place in hanging.



             Time of the execution: The time of the execution is provided in the early hours

    of the day. However the time varies as per the chart in the Paragraph 872.

    Paragraph 872. Time of executions. Procedure to be adopted - (1) Executions

    shall take place at the following hours:-

    November to February                            8 AM

    March, April, September and October             7 AM

    May to August                                   6 AM




             4. The Superintendent, Deputy Superintendent will reach to the cell of the

                condemned prisoner and will ensure that the identity of such condemned

                prisoner. The warrant of death will be read over to him and the signatures

                required on the various documents such as will etc. may be placed by the
                                     30


   prisoner in the presence of the Superintendent. Then the Superintendent

   will move towards the scaffold. In the presence of the Deputy

   Superintendent the convict will be pinioned behind his back and his legs

   irons (if any) will be struck off.

5. Marching towards death: The condemned prisoner shall be marched to the

   scaffold under the charge of the Deputy Superintendent. He will be

   guarded by Head warder and six warders, two proceeding in front, two

   behind and one holding either arm.

6. After reaching at the scaffold {where the Superintendent, District

   Magistrate, Medical Officer already at their respective places} the warrant

   should be read in the vernacular to the convict and he be made over to the

   executioner.

7. The warders holding the arm of the convict also shall also mount the

   scaffold with the convict and place him under the direct beam to which rope

   is attached.

8. The executioner shall next strap his legs tightly together, place the cap

   over his head and face and adjust the rope tightly around his neck. The

   noose should be placed one and half inches to the right or left of the

   middle line and free from the flap of the cap.

9. The warders holding the condemned man's arms to withdraw at that time

   and at the signal from the Superintendent the executioner shall draw the

   bolt.

10. The body of such condemned prisoner should remain suspended half an

   hour and shall not be taken down till the medical officer declares the life

   extinct. The Superintendent is required to return the warrant with the

   endorsement to the effect that the sentence has been carried out.
                                                    31



Executions in Accordance with Army Act, Air Force Act and

Navy Act



           The Army Act and Air Force Act also provide for the execution of the death

sentence. The procedure of execution of death sentence are though not explained in

details but the relevant provisions as has been mentioned in this Report are important

from the view of provisions pertaining to the confirmation and revision petition too. The

various provisions under these Acts can be stated here as under,



The Air Force Act, 1950

        The Air Force Act, 1950 also provides for the awarding of the death sentence

and its executions relating to some offences provided there under3 explained in detail.

        The Death Sentence as provided under The Air Force Act, 1950 will be relevant

for the purpose of studying the execution of the death penalty awarded according to the

provisions of the Act. Section 34 of the Act provides for the various offences

contemplated for which the death penalty can be awarded. It provides as,

        "...shall, on the conviction by court-martial, be liable to suffer death or such less

punishment as is in this Act mentioned".

        This section empowers the court martial to award the death sentence for the

offences mentioned in section 34 (a) to (o) of The Air Force Act, 1950. These

punishments however are subject to provisions as enunciated in Chapter XII which



3
  Chapter VI of The Air Force Act, 1950 in Section 34 provides for the offences in relation to the enemy
and punishable with death, Section 37 is on mutiny and provides for the infliction of death sentence in case
the accused is convicted. Chapter VII provides for the various punishments and the competent court-
martials to pass it, section 73 provides for the punishments awardable by Court martial. Chapter XII
provides for the Confirmation and Revision provisions. Chapter XIII provides for the Execution of
Sentences, section 163 deals with the form of the sentence of Death.
                                                       32


contains procedure for the Confirmation and Revision provisions. The provision in

Chapter XIII provide for the Execution of sentences.

         SECTION 163 provides for the form of the sentence of death as:-

         "In awarding a sentence of death, a court-martial shall, in its discretion, direct

that the offender shall suffer death by being hanged by the neck until he be dead or

shall suffer death by being shot to death".

         This provides for the discretion of the Court Martial to either provide for the

execution of the death sentence by hanging or by being shot to death. This section

provides for the procedure and method in which death sentence is to be carried out in

accordance with the provisions under the Act. It is important to note that The Air Force

Act, 1950 provides for the execution of the death by being "shot to death." This method

though not being prescribed under the Code of Criminal Procedure, is provided in The

Air Force Act, 1950 for the execution of the Death sentence. This means that the

execution procedure in India also permits the execution of the Death sentence up to

certain extent by another method namely by being shot to death. This is with the

objective to provide for the easy simple method of the execution in case of the convicted

offender of the offences mentioned in the Act4.

         It is worth mentioning that unless the punishment is confirmed by the concerned

authorities under the Act5 convict will not be executed. The Act provides for the findings

and the order to be confirmed by the Central Government or any officer empowered by

the same in this behalf6. This provides for the mandatory review of the all the decisions

of the Court Martial by the Central Government. This enables the Central Government to

scrutinize the irregularity pertaining to the procedure or the finding of the Court Martial.




4
  Section 34 (a) to (o) of The Air Force Act, 1950.
5
  Chapter XII of The Air Force Act, 1950.
6
  Section 153 of The Air Force Act, 1950
                                                     33


         The Army Act, 1950, The Navy Act 1957 also provide for similar provisions like

The Air Force Act, 1950. The provisions of The Army Act, 1950, The Navy Act 1957

are similar in nature to that of in The Air Force Act, 1950 providing for the option of the

execution of the death penalty by being shot at death7.



         After referring to these relevant provisions in these Acts inference can be drawn

that the method of shooting as one of the methods provided for execution of the death

penalty under the Act aims to make it simple and easy to be executed with the weapons

and equipments available with these forces. The form of shooting a condemned man

necessarily involves less agony as compared to that in the case of the hanging in which

there is an elaborate procedure as to weighting, measuring of the height, etc. in order to

determine the length of the drop specific restrictions are also put as to wearing certain

kinds of apparels, etc.



         It may be pointed out here that during the Nuremberg trials after the Second

World War executions, the members of the German High Command who were

condemned to death opted for the execution of the death sentence by being shot to

death as against the method of hanging. They wanted soldiers' death by shooting

instead of the degrading death by hanging. This is sufficient to objectively assert that the

execution by being shot to death is simpler and less painful to the hanging by neck till

death. The practice of this method both in various developing and developed countries

is apparently because this method is simple, easy to execute and less painful.




7
 The provisions relating to awarding the Death penalty in The Army Act, 1950 are enunciated in Chapter
VI Section 34 (a) to (l) relates to offences in relation to the enemy and punishable with death, Section 37
deals with Mutiny and provides for the infliction of death sentence in case the accused is convicted. Chapter
VII pertains to Punishments awardable by Court Martial, Chapter XII is on Confirmation and Revision,
Chapter XIII is on Execution of Sentences, Section 166 deals with form of Sentence of Death. Section 147
of The Navy Act 1957 provides for the Form of Death Sentence.
                                            34




                                       CHAPTER 5

             MODE OF EXECUTION OF DEATH SENTENCE


          The Commission in this background proposes to comparatively analyse

various modes of execution of death sentence and suggest the most humane, least

painful mode, with no mutilation of body and easy to execute. This chapter aims at a

comparative analysis of the Hanging, Intravenous Lethal Injection and Shooting.

This analysis is founded on some basic and widely accepted norms. These are drawn

from the cases decided by Hon'ble Supreme Court of India, findings of the Commissions

and resolutions adopted by the United Nations Economic and Social Council(ECOSOC

resolution as to standards and safeguards guaranteeing protection of the rights of those

facing the death penalty viz; Economic and Social Council Resolution 1984/50, annex.

General Assembly Resolution 29 / 118, 1984.).

          The test laid down in Deena v. Union of India (1983)4 SCC 645 provides that

the execution of death punishment should satisfy the threefold test viz;

1. It should be quick and simple as possible, the act of execution should be as quick and

simple as possible and free from anything that unnecessarily sharpens the poignancy of

the prisoner's apprehension.

2. The act of the execution should produce immediate unconsciousness of the person

passing quickly into the death

3. It should be decent.

4. It should not involve mutilation.

          The ECOSOC describes one of the important standards and safeguards

against the death penalty and this is enunciated in safeguard No.9 as,
                                           35


         "Where capital punishment occurs it shall be carried out so as to inflict

         minimum possible suffering."



         The execution of the death sentence by hanging by rope has to be judged with

reference to the objective factors such as the international standards or norms or the

climate of the international opinion, modern penological theories and evolving standards

of human decency. The standard of human decency with reference to death punishment

is required to be judged with reference to various aspects which vary from society to

society depending on the cultural and spiritual tradition of the society, its history and

philosophy and its sense of moral and ethical values. To take an example, if a sentence

of cutting off the arm for the offence of theft or a sentence of stoning to death for the

offence of adultery were prescribed by law, as practiced in South Africa, there can be no

doubt that such punishment would be condemned as barbaric and cruel in our country,

even though it may be regarded as proportionate to the offence and hence reasonable

and just in some other countries. So also the standards of human decency vary from

time to time even with in the same society. In an evolutionary society, the standards of

human decency are progressively evolving to higher levels and what was regarded as

legitimate and reasonable punishment proportionate to the offence at one time, may

now according to the evolving standards of human decency, be regarded as barbaric

and inhuman punishment wholly disproportionate to the offence.



         It may be observed that even when a dog is to be killed, shooting it is no

longer a norm but it is killed by intravenous injection. Therefore the question arises as

to why man should be executed through archaic method of extinguishing a life?
                                      36


       In light of the above safeguards and views, it is important to note here the

view taken by Justice Bhagwati (in dissenting Judgment) in Bachan Singh v.

State of Punjab (1982) 3 SCC 25). The said view is as follows:-



       "29. The physical pain and suffering which the execution of the sentence

       of death involves is also no less cruel and inhuman. In India, the method

       of execution followed is hanging by the rope. Electrocution or application

       of lethal gas has not yet taken its place as in some of the western

       countries. It is, therefore, with reference to execution by hanging that I

       must consider whether the sentence of death is barbaric and inhuman as

       entailing physical pain and agony. It is no doubt true that the Royal

       Commission on Capital Punishment 1949-53 found that hanging is the

       most humane method of execution and so also in Ichikawa v. Japan

       (Vide David Pannick on Judicial Review of Death Penalty, p. 73), the

       Japanese Supreme Court held that execution by hanging does not

       correspond to 'cruel punishment' inhibited by Article 36 of the Japanese

       Constitution. But whether amongst all the methods of execution, hanging

       is the most humane or in the view of the Japanese Supreme Court,

       hanging is not cruel punishment within the meaning of Article 36, one

       thing is clear that hanging is undoubtedly accompanied by intense

       physical torture and pain. Warden Duffy of San Quentin, a high security

       prison in the United States of America, describes the hanging process

       with brutal frankness in lurid details :



       The day before an execution the prisoner goes through a

       harrowing experience of being weighed, measured for length of
                             37


drop to assure breaking of the neck, the size of the neck, body

measurements et cetera. When the trap springs he dangles at the

end of the rope. There are times when the neck has not been

broken and the prisoner strangles to death. His eyes pop almost

out of his head, his tongue swells and protrudes from his mouth,

his neck may be broken, and the rope many times takes large

portions of skin and flesh from the side of the face that the noose

is on. He urinates, he defecates, and droppings fall to the floor

while witnesses look on, and at almost all executions one or more

faint or have to be helped out of the witness-room. The prisoner

remains dangling from the end of the rope from 8 to 14 minutes

before the doctor, who has climbed up a small ladder and listens

to his heartbeat with a stethoscope, pronounces him dead. A

prison guard stands at the feet of the hanged person and holds

the body steady, because during the first few minutes there is

usually considerable struggling in an effort to breathe.



        If the drop is too short, there will be a slow and agonising

death by strangulation. On the other hand, if the drop is too long,

the head will be torn off. In England centuries of practice have

produced a detailed chart relating a man's weight and physical

condition to the proper length of drop, but even there mistakes

have been made. In 1927, a surgeon who witnessed a double

execution wrote :
                                             38


              The bodies were cut down after fifteen minutes and placed in an

              antechamber, when I was horrified to hear one of the supposed

              corpses give a gasp and find him making respiratory efforts,

              evidently a prelude to revival. The two bodies were quickly

              suspended again for a quarter of an hour longer.... Dislocation of

              the neck is the ideal aimed at, but, out of all my post-mortem

              findings, that has proved rather an exception, which in the

              majority of instances the cause of death was strangulation and

              asphyxia.


                   These passages clearly establish beyond doubt that the execution of

         sentence of death by hanging does involve intense physical pain and suffering,

         though it may be regarded by some as more humane than electrocution or

         application of lethal gas."

         These observations of Bhagwati, J., are clear in light of the fact that most of

the developed as well as developing countries have replaced the mode of execution by

hanging by the modes of intravenous lethal injection or by shooting. The description of

these methods of executions prove that the death penalty by hanging involves immense

pain and suffering. It is with these views and the observations made in relation to the

various other modes of execution that the lethal injection becomes acceptable as the

most humane method of execution of the death sentence. This mode involves less pain

and suffering to the convict undergoing the death sentence. The death as a result of the

hanging in most of the cases is because of the asphyxia or strangulation which causes

the lingering and painful death of the condemned person. We may here again quote

from justice Bhagwati's (supra) judgment:
                                            39


       "30. If this be the true mental and physical effect of death sentence on the

       condemned prisoner and if it causes such mental anguish, psychological strain

       and physical agony and suffering, it is difficult to see how it can be regarded as

       anything but cruel and inhuman. The only answer which can be given for

       justifying this infliction of mental and physical pain and suffering is that the

       condemned prisoner having killed a human being does not merit any sympathy

       and must suffer this punishment because he 'deserves' it. No mercy can be

       shown to one who did not show any mercy to others. But, as I shall presently

       point out, this justificatory reason cannot commend itself to any civilized society

       because it is based on the theory of retribution or retaliation and at the bottom of

       it lies the desire of the society to avenge itself against the wrong-doer. That is

       not a permissible penological goal."


         It is important to state here that the Law Commission of India is aware that the

views expressed by the learned judge in the above mentioned case are not a result of

any special bias as is clear from what is stated in the Para 38 of the judgment:

         "I may make it clear that the question to which I am addressing myself is only

       in regard to the proportionality of death sentence to the offence of murder and

       nothing that I say here may be taken as an expression of opinion on the question

       whether a sentence of death can be said to be proportionate to the offence of

       treason or any other offence involving the security of the State."

         It is also important to mention here the viewpoint adopted by the Supreme

Court in the case of Deena v. Union of India, 1983 (4) S.C.C. 645 with regard to the

lethal injection based on the information and practice of the use of lethal injection

prevalent more than two decades ago. It was observed as follows,

                 "76. What remains now to consider is the system of lethal injection.

       The Royal Commission has discussed that method in paragraphs 735 to 749 of
                                                  40


        its Report. Lethal injection is by and large an untried method. But that is not its

        most serious defect. The injection is required to be administered intravenously,

        which is a delicate and skilled operation. The Prison Medical Officers who were

        interviewed by the Royal Commission, doubted whether the system of lethal

        injection was more humane than hanging (see paragraph 739 of the Report).

        The British Medical Association told the Commission that no medical practitioner

        should be asked to take part in bringing about the death of a convicted murderer

        and that the Association would be most strongly opposed to any proposal to

        introduce a method of execution which would require the services of a medical

        practitioner, either in carrying out the actual process of killing or in instructing

        others in the technique of that process. The Commission expressed its

        conclusions in paragraph 749 by saying that it could not recommend that, in the

        present circumstances, lethal injection should be substituted for hanging since

        they were not satisfied that executions carried out by the administration of lethal

        injections would bring about death more quickly, painlessly and decently in all

        cases.     The     Commission,        however,      recommended,         unanimously       and

        emphatically, that the question should be periodically examined, specially in the

        light of the progress made in the science of anaesthetics.8"



           This was also, as mentioned earlier, the opinion of the Law Commission of

India expressed in its 35th Report of 1967.

           In light of these observations it is important to note that the process of

administering lethal injection is not regarded as a practice of medicine and most of the

states in the U.S.A. are able to overcome this issue and outside the scope of medical

ethics. One of the solutions to this problem is to train persons having knowledge of the

8
  .This issue from Law Commission's 35th Report On Capital Punishment 1967 has been already been dealt
in the introduction to this report.
                                            41


medicine and related field specifically for this purpose, and to see that such persons are

designated by the appropriate authority in this behalf (similar practice adopted in various

States of U.S.A. e.g. New Jersey, Montana, Idaho etc.).

New Jersey
   Doctors are however, excluded in the New Jersey statute from administering the
   lethal dose. The statute provides that the Commissioner of Department of
   Corrections, " shall designate persons who are qualified to administer injections and
   who are familiar with medical procedure other than licensed physician ....... To
   assist in carrying out of executions, but the procedure and equipments shall be
   designed to ensure that the identity of the person actually inflicting the lethal
   substance is unknown even to the person himself........ N.J. Statute Ann.# 2C; 49-2


Montana

   In Montana doctors are not prohibited from carrying out executions according to the
   statute, "An execution carried out by lethal injection must be performed by person
   selected by warden and trained to administer the injection.                The person
   administering the injection need not be physician, registered nurse, or licensed
   practical nurse or registered under the laws of this or any other state.....


Idaho

   In Idaho State prescribes that any infliction of punishment of death by administration
   of the required lethal substance or substances in the manner required by this section
   should not be construed to be practice of medicine.



       It may be mentioned here that in Deena's case (supra) the Supreme Court

upheld the constitutional validity of Section 354(5) of Code of Criminal Procedure of

1973 for carrying out of death sentence by hanging by neck till he is dead as the best

available method in India as compared to electric chair, shooting or lethal injection. As

mentioned earlier by reference to the Punjab and Haryana Jail Manual, the procedure of

hanging starts a day earlier as the condemned person is weighed. Furthermore, his

hands and legs are tied and the black mask is put on his head before he is hanged.

This causes further punishment although the judgment holds that no further agony
                                             42


should be caused. It may be noted that hands and legs are tied and the mask is kept

not for the benefit of the condemned person but for the benefit of people who are

present for carrying out the death punishment by hanging as they cannot bear the last

sight of restlessness of the condemned person. Furthermore, because many times,

tongue and eyes protrude, a black mask is placed on the convict's head. As the person

is kept hanging and as there is no provision for postmortem, it is not known whether

death was caused by painful strangulation or instantaneously by breaking of the spinal

cord.

          It may also be mentioned that the Supreme Court observed that method of

shooting to death was practiced in dictatorships. But this is not fully correct. In fact the

Army, Navy and Air Force Acts in India give discretion to the Court Martial tribunal to

hold that the condemned person be hanged to death or be shot to death, as mentioned

earlier. It may be further noticed that since hanging has been given up in several states

in the United States of America and has been substituted by electrocution, or lethal

injection. In thirty four States, the execution is carried by lethal injection. These methods

are adopted as they are more civilized and hanging has been abolished by most of

these states in the U.S.A

          There is also significant increase in the number of countries which have

adopted the method of execution by lethal injection and today thirty five States use this

method.

          The following table gives comparative analysis of different modes of executing

death sentence:

Hanging        By      Neck Shooting                             Intravenous Lethal

Till Death                                                     Injection
1. Simple to execute           1.Simple to execute             1. Simple to execute
                                               43


2. Execution process takes 2. Execution process takes 2. Execution process takes

more than 40 minutes to          not more than few minutes         5 to 9 minutes to declare

declare prisoner to be dead      to declare prisoner to be prisoner to be dead

                                dead
3.      Less         scientific 3.        Less          scientific 3.      More        scientific

equipments are required.         equipments are required.          equipments are required,

                                                                   they are easily available.
4. Uncertainty as to time 4. Instant death.                        4. Unconsciousness takes

required for the prisoner to                                       place immediately after the

become unconscious                                                 application of anaesthesia

                                                                   and dies in sleep.
5.   May     cause   lingering   5. Instant death                  5. Not a lingering death.

death
6. Most of the time may 6. Pain may hardly be 6.Pain only as result of

involve enormous pain    involved.                needle prick.
7. Has been abandoned by 7. Most of the countries 7. It is being accepted now

most    of    the    countries provide for the option of           to be most civilized mode of

considering it not to be a either        lethal injection     or execution        of      death

civilized mode             shooting.                               sentence.
8. Mutilation involved.    8. Mutilation involved.                 8. No mutilation involved..
9. Not a controlled way of 9. It is always under control           9. It is the best controlled

execution. It depends on and does not depend on way of execution.

various factors.                 the factors like physique

                                 etc. of the convict.

10. Not generally swift          10. It is comparatively swift     10. It is the painless and

                                 and painless                      swift method of execution.
                                          44




                                   CHAPTER 6

            RIGHT OF APPEAL TO THE APEX COURT IN CASES

       WHERE DEATH SENTENCE HAS BEEN AFFIRMED OR

AWARDED BY THE HIGH COURT AND THE PROCEDURE IN THE

 APEX COURT RELATING TO PASSING OF DEATH SENTENCE



               After examining this issue of the appropriate mode of execution, what

remains to be examined is the process of the confirming the death penalty applicable to

Courts or other authorities.

       As has been provided in ECOSOC resolution as to safeguard No. 6 as,

       " Anyone sentenced to death shall have the right to appeal to a court of higher

       jurisdiction and steps should be taken to ensure that such appeals shall become

       mandatory"



       The similar view has also been expressed by Justice Bhagwati, in Para 82 in

Bachan Singh v. State of Punjab (supra) of dissenting judgment as,

       "82. Before I part with this topic I may point out that the only way in which the

       vice of arbitrariness in the imposition of death penalty can be removed is by the

       law providing that in every case where the death sentence is confirmed by the

       High Court there shall be an automatic review of the death sentence by the

       Supreme Court sitting as a whole and the death sentence shall not be affirmed

       or imposed by the Supreme Court unless it is approved unanimously by the

       entire court sitting en banc and the only exceptional cases in which death
                                           45


      sentence may be affirmed or imposed should be legislatively limited to those

      where the offender is found to be so depraved that it is not possible to reform

      him by any curative or rehabilitative therapy and even after his release he would

      be a serious menace to the society and therefore in the interest of the society he

      is required to be eliminated. Of course, for reasons I have already discussed

      such exceptional cases would be practically nil because it is almost impossible to

      predicate of any person that he is beyond reformation or redemption and

      therefore, from a practical point of view death penalty would be almost non-

      existent. But theoretically it may be possible to say that if the State is in a

      position to establish positively that the offender is such a social monster that

      even after suffering life imprisonment and undergoing reformative and

      rehabilitative therapy, he can never be claimed for the society, then he may be

      awarded death penalty. If this test is legislatively adopted and applied by

      following the procedure mentioned above, the imposition of death penalty may

      be rescued from the vice of arbitrariness and caprice. But that is not so under

      the law as it stands today."



      The Law Commission is quite aware of the difficulties in formulating standard

guidelines for channelizing the discretion of the Courts as observed by Mr. Justice

Harlan in McGautha Vs. California (402 US 183) at Page 3. He observed:



      "Those who have come to grips with the hard task of actually attempting to draft

      means of channeling capital sentencing discretion have confirmed the lesson

      taught by... history... To identify before the fact those characteristics of criminal

      homicides and their perpetrators which call for the death penalty, and to express

      these characteristics in language which can be fairly understood and applied by
                                            46


       the sentencing authority, appear to be tasks which are beyond present human

       ability."




        Justice Bhagwati in Bachan Singh case (supra) has made the following

observations pertinent to the arbitrariness involved in awarding the death sentence:-



       "70. Now this conclusion reached by me is not based merely on theoretical or a

       priori considerations. On an analysis of decision given over a period of years we

       find that in fact there is no uniform pattern of judicial behaviour in the imposition

       of death penalty and the judicial practice does not disclose any coherent

       guidelines for the award of capital punishment. The judges have been awarding

       death penalty or refusing to award it according to their own scale of values and

       social philosophy and it is not possible to discern any consistent approach to the

       problem in the judicial decisions. It is apparent from a study of the judicial

       decisions that some judges are readily and regularly inclined to sustain death

       sentences, other are similarly disinclined and the remaining waver from case to

       case. Even in the Supreme Court there are divergent attitudes and opinions in

       regard to the imposition of capital punishment. If a case comes before one

       Bench consisting of Judges who believe in the social efficacy of capital

       punishment, the death sentence would in all probability be confirmed but if the

       same case comes before another Bench consisting of Judges who are morally

       and ethically against the death penalty, the death sentence would most likely be

       commuted to life imprisonment. The former would find and I say this not in any

       derogatory or disparaging sense, but as a consequence of psychological and

       attitudinal factors operating on the minds of the Judges constituting the Bench -
                                    47


'special reasons' in the case to justify award of death penalty while the latter

would reject any such reasons as special reasons. It is also quite possible that

one Bench may, having regard to its perceptions, think that there are special

reasons in the case for which death penalty should be awarded while another

Bench may bona fide and conscientiously take a different view and hold that

there are no special reasons and that only life sentence should be imposed and

it may not be possible to assert objectively and logically as to who is right and

who is wrong, because the exercise of discretion in a case of this kind, where no

broad standards or guidelines are supplied by the legislature, is bound to be

influenced by the subjective attitude and approach of the judges constituting the

Bench, their value system, the individual tone of their mind, the color of their

experience and the character and variety of their interests and their

predispositions. This arbitrariness in the imposition of death penalty is

considerably accentuated by the fragmented Bench structure of our courts where

Benches are inevitably formed with different permutations and combinations

from time to time and cases relating to the offence of murder come up for

hearing sometimes before one Bench, some times before another sometimes

before a third and so on. Professor Blackshield has in his article on "Capital

Punishment in India" published in Volume 21 of the Journal of the Indian Law

Institute (At pp. 137-226 (Issue of April-June, 1979)) pointed out how the practice

of Bench formation contributes to arbitrariness in the imposition of death penalty.

It is well known that so far as the Supreme Court is concerned, while the number

of Judges has increased over the years, the number of Judges on Benches

which hear capital punishment cases has actually decreased. Most cases are

now heard by two-Judge Benches. Professor Blackshield has abstracted 70

cases in which the Supreme Court had to choose between life and death while
                                     48


sentencing an accused for the offence of murder and analysing these 70 cases

he has pointed out that during the period April 28, 1972 to March 8, 1976 only 11

Judges of the Supreme Court participated in 10 per cent or more of the cases.

He has listed these 11 Judges in an ascending order of leniency based on the

proportion for each Judge of plus votes (i.e. votes for the death sentence) to total

votes and pointed out that these statistics show how the judicial response to the

question of life and death varies from judge to judge. It is significant to note that

out of 70 cases analysed by Professor Blackshield, 37 related to the period

subsequent to the coming into force of Section 354, sub-section (3) of the Code

of Criminal Procedure, 1973. If a similar exercise is performed with reference to

cases decided by the Supreme Court after March 8, 1976, that being the date up

to which the survey carried out by Professor Blackshield was limited, the analysis

will reveal the same pattern of incoherence and arbitrariness, the decision to kill

or not to kill being guided to a large extent by the composition of the Bench.

Take for example Rajendra Prasad case ((1979) 3 SCC 646) decided on

February 9, 1979. In this case, the death sentence imposed on Rajendra Prasad

was commuted to life imprisonment by a majority consisting of Krishna Iyer, J.

and Desai, J., A.P. Sen, J. dissented and was of the view that the death sentence should be confirmed. Similarly in one of the cases before us, namely, Bachan Singh v. State of Punjab ((1979) 3 SCC 727) when it was first heard by a Bench consisting of Kailasam and Sarkaria, JJ., Kailasam, J. was definitely of the view that the majority decision in Rajendra Prasad case ((1979) 3 SCC 646) was wrong and that is why he referred that case to the Constitution Bench. So also in Dalbir Singh v. State of Punjab ((1979) 3 SCC 745), the majority consisting of Krishna Iyer, J. and Desai, J. took the view that the death sentence imposed on Dalbir Singh should be commuted to life imprisonment while A.P. 49 Sen, J. struck to the original view taken by him in Rajendra Prasad case ((1979) 3 SCC 646) and was inclined to confirm the death sentence. It will thus be seen that the exercise of discretion whether to inflict death penalty or not depends to a considerable extent on the value system and social philosophy of the Judges constituting the Bench.

71. The most striking example of freakishness in imposition of death penalty is provided by a recent case (Harbans Singh v. State of U.P., (1982) 2 SCC 101), which involved three accused, namely, Jeeta Singh, Kashmira Singh and Harbans Singh. These three persons were sentenced to death by the Allahabad High Court by a judgment and order dated October 20, 1975 for playing an equal part in jointly murdering a family of four persons. Each of these three persons preferred a separate petition in the Supreme Court for special leave to appeal against the common judgment sentencing them all to death penalty. The special leave petition of Jeeta Singh came up for heating before a Bench consisting of Chandrachud, J. (as he then was), Krishna Iyer, J. and N.L. Untwalia, J. and it was dismissed on April 15, 1976. Then came the special leave petition preferred by Kashmira Singh from jail and this petition was placed for hearing before another Bench consisting of Fazal Ali, J. and myself. We granted leave to Kashmira Singh limited to the question of sentence and by an Order dated April 10, 1977 we allowed his appeal and commuted his sentence of death into one of imprisonment for life. The result was that while Kashmira Singh's death sentence was commuted to life imprisonment by one Bench, the death sentence imposed on Jeeta Singh was confirmed by another Bench and he was executed on October 6, 1981, though both had played equal part in the murder of the family and there was nothing to distinguish the case of one from that of the other. The 50 special leave petition of Harbans Singh then came up for hearing and this time, it was still another Bench which heard his special leave petition. The Bench consisted of Sarkaria and Shinghal, JJ. and they rejected the special leave petition of Harbans Singh on October 16, 1978. Harbans Singh applied for review of this decision, but the review petition was dismissed by Sarkaria, J. and A.P. Sen, J. on May 9, 1980. It appears that though the Registry of this Court had mentioned in its Office Report that Kashmira Singh's death sentence was already commuted, that fact was not brought to the notice of the Court specifically when the special leave petition of Harbans Singh and his review petition were dismissed. Now since his special leave petition as also his review petition were dismissed by this Court, Harbans Singh would have been executed on October 6, 1981 along with Jeeta Singh, but fortunately for him he filed a writ petition in this Court and on that writ petition, the Court passed an Order staying the execution of his death sentence. When this writ petition came up for hearing before a still another Bench consisting of Chandrachud, C.J., Desai and A.N. Sen, JJ., it was pointed out to the Court that the death sentence imposed on Kashmira Singh had been commuted by a Bench consisting of Fazal Ali, J. and myself and when this fact was pointed out, the Bench directed that the case be sent back to the President for reconsideration of the clemency petition filed by Harbans Singh. This is a classic case which illustrates the judicial vagaries in the imposition of death penalty and demonstrates vividly, in all its cruel and stark reality, how the infliction of death penalty is influenced by the composition of the Bench, even in cases governed by Section 354, sub-section (3) of the Code of Criminal Procedure, 1973. The question may well be asked by the accused : Am I to live or die depending upon the way in which the Benches are constituted 51 from time to time ? Is that not clearly violative of the fundamental guarantees enshrined in Articles 14 and 21 ?

72. If we study the judicial decisions given by the courts over a number of years, we find judges resorting to a wide variety of factors in justification of confirmation or commutation of death sentence and these factors when analysed fail to reveal any coherent pattern. This is the inevitable consequence of the failure of the legislature to supply broad standards or guidelines which would structure and the channelize the discretion of the court in the matter of imposition of death penalty. Of course, I may make it clear that when I say this I do not wish to suggest that if broad standards or guidelines are supplied by the legislature, they would necessarily cure death penalty of the vice of arbitrariness or freakishness........ But whether adequate standards or guidelines can be formulated or not which would cure the aspects of arbitrariness and capriciousness, the fact remains that no such standards or guidelines are provided by the legislature in the present case, with the result that the court has unguided and untrammeled discretion in choosing between death and life imprisonment as penalty for the crime of murder and this has led to considerable arbitrariness and uncertainty. This is evident from a study of the decided cases which clearly shows that the reasons for confirmation or commutation of death sentence relied upon by the Court in different cases defy coherent analysis. Dr. Raizada has, in his monumental doctoral study entitled "Trends in sentencing; a Study of the Important Penal Statutes and Judicial Pronouncements of the High Courts and the Supreme Court" identified a large number of decisions of this Court where inconsistent awards of punishment have been made and the judges have frequently articulated their inability to prescribe or follow consistently any standards or 52 guidelines. He has classified cases up to 1976 in terms of the reasons given by the Court for awarding or refusing to award death sentence. The analysis made by him is quite rewarding and illuminating.

(i) One of the reasons given by the Courts in a number of cases for imposing death penalty is that the murder is 'brutal', 'cold-

blooded', 'deliberate', 'unprovoked', 'fatal', 'gruesome', 'wicked', 'callous', 'heinous' or 'violent'. But the use of these labels for describing the nature of the murder is indicative only of the degree of the Court's aversion for the nature or the manner of commission of the crime and it is possible that different judges may react differently to these situations and moreover, some judges may not regard this factor as having any relevance to the imposition of death penalty and may therefore decline to accord to it the status of 'special reasons'. In fact, there are numerous cases, where despite the murder being one falling within these categories, the Court has refused to award death sentence. For example, Janardharan whose appeal was decided along with the appeal of Rajendra Prasad had killed his innocent wife and children in the secrecy of night and the murder was deliberate and cold-blooded, attended as it was with considerable brutality, and yet the majority consisting of Krishna Iyer, J. and Desai, J. commuted his death sentence to life imprisonment. So also Dube had committed triple murder and still his death sentence was commuted to life imprisonment by the same two learned Judges, namely, Krishna Iyer, J. and Desai, J. It is, therefore, clear that 53 the epithets mentioned above do not indicate any clear-cut well- defined categories but are merely expressive of the intensity of judicial reaction to the murder, which may not be uniform in all judges and even if the murder falls within one of these categories, that factor has been regarded by some judges as relevant and by others, as irrelevant and it has not been uniformly applied as a salient factor in determining whether or not death penalty should be imposed.

(ii) There have been cases where death sentence has been awarded on the basis of constructive or joint liability arising under Sections 34 and 149 (vide Babu v. State of U.P. (1965) 2 SCR

771), Mukhtiar Singh v. State of Punjab ((1972) 4 SCC 843), Masalti v. State of U.P. ((1964)8SCR 133), and Gurcharan Singh v. State of Punjab ((1963) 3 SCR 585). But, there are equally a large number of cases where death sentence has not been awarded because the criminal liability of the accused was only under Section 34 or Section 149. There are no established criteria for awarding or refusing to award death sentence to an accused who himself did not give the fatal blow but was involved in the commission of murder along with other assailants under Section 34 or Section 149.

(iii) The position as regards mitigating factors also shows the same incoherence. One mitigating factor which has often been relied upon for the purpose of commuting the death sentence to 54 life imprisonment is the youth of the offender. But this too has been quite arbitrarily applied by the Supreme Court. There are cases such as State of U.P. v. Samman Dass ((1972) 3 SCC

201), Raghubir Singh v. State of Haryana ((1975) 3 SCC 37) and Gurudas Singh v. State of Rajasthan ((1975) 4 SCC 490) where the Supreme Court took into account the young age of the appellant and refused to award death sentence to him. Equally there are cases such as Bhagwan Swarup v. State of U.P. ((1971) 3 SCC 759) and Ragho Mani v. State of U.P. ((1976) 4 SCC 297) where the Supreme Court took the view that youth is no ground for extenuation of sentence. Moreover there is also divergence of opinion as to what should be the age at which an offender may be regarded as a young man deserving of commutation. The result is that as pointed out by Dr. Raizada, in some situations young offenders who have committed multiple murders get reduction in life sentence whereas in others, "where neither the loss of as many human lives nor of higher valued property" is involved, the accused are awarded death sentence.

(iv) One other mitigating factor which is often taken into account is delay in final sentencing. This factor of delay after sentence received great emphasis in Ediga Anamma v. State of A.P. ((1974) 4 SCC 443), Chawla v. State of Haryana ((1974) 4 SCC

579), Raghubir Singh v. State of Haryana ((1975) 3 SCC 37), Bhoor Singh v. State of Punjab ((1974) 4 SCC 754), State of Punjab v. Hari Singh ((1974) 4 SCC 552) and Gurudas Singh v. 55 State of Rajasthan ((1975) 4 SCC 490) and in these cases delay was taken into account for the purpose of awarding the lesser punishment of life imprisonment. In fact, in Raghubir Singh v. State of Haryana ((1975) 3 SCC 37) the fact that for 20 months the spectre of death penalty must have been tormenting his soul was held sufficient to entitle the accused to reduction in sentence. But equally there are a large number of cases where death sentences have been confirmed, even when two or more years were taken in finally disposing of the appeal (vide Rishideo Pande v. State of U.P. (AIR 1955 SC 331), Bharwad Mepa Dana v. State of Bombay ((1960) 2 SCR 172) and other cases given by Dr. Raizada in foot-note 186 to Chapter III). These decided cases show that there is no way of predicting the exact period of prolonged proceeding which may favour an accused. Whether any importance should be given to the factor of delay and if so to what extent are matters entirely within the discretion of the Court and it is not possible to assert with any definitiveness that a particular period of delay after sentencing will earn for the accused immunity from death penalty. It follows as a necessary corollary from these vagaries in sentencing arising from the factor of delay, that the imposition of capital punishments becomes more or less a kind of cruel judicial lottery. If the case of the accused is handled expeditiously by the prosecution, defense lawyer, Sessions Court, High Court and the Supreme Court then this mitigating factor of delay is not available to him for reduction to life sentence. If, on the other hand, there has been lack of dispatch, 56 engineered or natural, then the accused may escape the gallows, subject of course to the judicial vagaries arising from other causes. In other words, the more efficient the proceeding, the more certain the death sentence and vice versa.

(v) The embroilment of the accused in an immoral relationship has been condoned and, in effect, treated as an extenuating factor in Raghubir Singh v. State of Haryana ((1975) 3 SCC 37) and Vasant Laxman More v. State of Maharashtra ((1974) 4 SCC 778) while in Lajar Masih v. State of U.P. ((1976) 1 SCC 806), it has been condemned and in effect treated as an aggravating factor. There is thus no uniformity of approach even so far as this factor is concerned.

73. All these factors singly and cumulatively indicate not merely that there is an enormous potential of arbitrary award of death penalty by the High Courts and the Supreme Court but that, in fact, death sentences have been awarded arbitrarily and freakishly (vide Dr. Upendra Baxi's note on "Arbitrariness of Judicial Imposition of Capital Punishment").

We may have referred to the fact that where death punishment is given by General Court Martial consisting of five officers, it can be given only if there is two-third majority and not simple majority.

Right of appeal to Supreme Court 57 There are many provisions in the Code of Criminal Procedure, 1973, which enable the High Court to award or confirm the death sentence. Under section 368 of the Code, a High Court can confirm the death sentence passed by the Court of Session. High Court can withdraw a case pending before a subordinate court and can try itself and can pass death sentence (section 407, Cr.PC). High Court on appeal against an order of acquittal passed by a Court of Session, can convict a person and pass sentence of death (section 386(a), Cr.PC). Apart from this, High Court while exercising power of enhancing the sentence can award the sentence of death (section 386(c ), Cr.PC) But as of now appeal to the Supreme Court cannot be filed as of right in all the cases where the High Court has passed the death sentence.

In the following cases where the High Court passes a sentence of death, appeal to the Supreme Court can be filed as of right:-

i) where High Court convicts a person on a trial held by it in its extra ordinary criminal jurisdiction. (Section 374(1), Cr.PC)
ii) where High Court has withdrawn for trial before itself any case from any court subordinate to it and in such trial convicts the accused person and sentence him to death. (Art. 134(1)(b) of the Constitution of India).
iii) Where High Court on appeal reversed an order of acquittal of an accused person and sentence him to death. (Art.134(1)(a), of the Constitution, section 2 of the Supreme Court (Enlargement of Criminal Appellate Jurisdiction) Act, 1970, and sec. 379 of the Cr.PC.
iv) Right to appeal to the Supreme Court is also provided where the High Court on appeal reversed an order of acquittal of an accused person and sentence him to imprisonment for life or imprisonment for a term of 10 years or more.

(Section 379 of the Cr.PC and Sec.2 of the aforesaid Act of 1970). However, in the following cases, a person against whom death sentence is passed or confirmed by the High Court, no appeal to the Supreme Court as of right is provided:-

58

i) where the High Court under section 368 of the Cr.PC confirms the sentence of death awarded by the Court of Session, no appeal as of right may be preferred to the Supreme Court. In this regard following finding of the full bench of the Madras High Court made in K Govindswamy vs. Govt. of India, A.I.R. Mad. 204 (1990 Cr.LJ 1326) is also relevant, "Hence, as against an order of confirmation of death sentence passed under section 368 of the Code of Criminal Procedure, 1973 there is and there can be no further right of first appeal on facts to the Supreme Court, unless the High Court in exercise its power under Article 134(1) (c ) grants leave to appeal to the Supreme Court, or, the Supreme Court grant special leave under Art.136(1) of the Constitution for an appeal being preferred".

In Chandra Mohan Tiwari vs. State of MP, AIR 1992 SC 891, the Supreme Court has held that, in cases which are not covered by Art. 134(1)(a) and (b) or section 2(a) and (b) of the Supreme Court (Enlargement of Criminal Appellate Jurisdiction) Act, 1970 or by section 379 of the Cr.PC, appeal in the Supreme Court will lie only either on a certificate granted by the High Court under Article 134(1)(c) or by grant of Special Leave to appeal by the Supreme Court under Art. 136 of the Constitution of India. That means that a person whose sentence of death awarded by the Court of Session is confirmed by the High Court, no appeal as of right can be preferred to the Supreme Court.

ii) As per section 377 of the Cr.PC, the State Govt. or the Central Govt. as the case may be, may direct the public prosecutor to present an appeal to the High Court against the sentence passed by a trial court on the ground of inadequacy. The High Court may enhance the sentence to a sentence of death after giving an opportunity of hearing to the convict. (Sec.386(c) (iii), Cr.PC).

High Court can enhance the sentence passed by a trial court not only where the State has preferred an appeal against the sentence, but also where no appeal has been preferred by the State on the ground of inadequacy of sentence, in exercise of its suo-motu revisional power vested in it under section 397 read with section 401 Cr.PC. The Supreme Court in Nadir Khan vs. The State (Delhi Admn.), AIR 1976 SC 2205, has held that High Court 59 while exercising its criminal revisional jurisdiction has power to act suo-motu to enhance the sentence in appropriate case even in absence of an appeal against the adequacy of sentence as provided in section 377 of the Cr.PC. Again in Sahib Singh vs. State of Haryana, AIR 1990 SC 1188, the Supreme Court has observed that the failure on the part of the State Govt. to prefer an appeal does not, however, preclude the High Court from exercising suo-motu power of the revision under section 397 read with section 401 of the Cr.PC, since High Court itself is empowered to call for the record of proceedings of any court subordinate to it. But before enhancing the sentence the High Court has to give notice and opportunity of hearing on the question of sentence to the convict, either in person or through counsel. (see also Surjit Singh vs. State of Punjab, AIR 1984 SC 1910(2)) It is evident that High Court can enhance the sentence under its suo-motu revisional power, even without an appeal filed by the State. But where the High Court enhances the sentence passed by trial Court and passes even sentence of death, no appeal, as of right can be preferred in the Supreme Court against the order of enhancement of sentence.

As discussed, in both the circumstances mentioned above, no appeal as of right, to the Supreme Court can be preferred against the judgment of the High Court where it has awarded the death sentence. Appeal can only be filed either when a certificate under Article 134 (1)(c ) of the Constitution of India has been granted by the High Court that the case is fit one for appeal to the Supreme Court, or if the Supreme Court itself grants leave to appeal under Article 136(1) of the Constitution of India. But as of right no appeal can be preferred to the Supreme Court in such circumstances. Death sentence can be passed by a Court Martial constituted under the Army Act, 1950, Air Force Act, 1950, Navy Act, 1957, and this has to be confirmed by the Central Government or by other authorities. But as of now, there is no provision under which appeal against such order can be filed. Even special leave to appeal to Supreme Court against such order of the Court Martial does not lie under Article 136(1) of the Constitution in view of the bar contained under Article 136(2) of the Constitution of India. 60

It may be mentioned that the right of appeal in civil cases was guaranteed till 1979 under pre-amended Article 133 of the Constitution when the pecuniary value of the subject matter was more than Rs.20,000/-. Similarly, under the Advocates Act, 1961 right of appeal to the Supreme Court is guaranteed against the decision of the Bar Council of India as follows:-

"38. Appeal to the Supreme Court - Any person aggrieved by an order made by the disciplinary committee of the Bar Council of India under Section 36 or section 37 (or the Attorney-General of India or the Advocate General of the State concerned, as the case may be) may, within sixty days of the date on which the order is communicated to him, prefer an appeal to the Supreme Court and the Supreme Court may pass such order (including an order varying the punishment awarded by the disciplinary committee of the Bar Council of India) thereon as it deems fit:
Provided that no order of the disciplinary committee of the Bar Council of India shall be varied by the Supreme court so as to prejudicially affect the person aggrieved without giving him a reasonable opportunity of being heard. "

So also under the Representation of Peoples Act, 1951, the right of appeal is guaranteed as follows:-

"116A. Appeals to Supreme court - (1) Notwithstanding anything contained in any other law for the time being in force, an appeal shall lie to the Supreme Court on any question (whether of law or fact) from every order made by High Court under section 98 or section 99.
61
(2) Every appeal under this Chapter shall be preferred within a period of thirty days from the date of the order of the High Court under section 98 or section 99:
Provided that the Supreme Court may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that the appellant had sufficient cause for not preferring the appeal within such period."

Similarly, under Section 55 of the Monopolies & Restrictive Trade Practices Act, 1969, the right to appeal to the Supreme Court is guaranted as follows:-

"55. Appeals.-- Any person aggrieved by any decision on any question referred to in clause (a), clause (b) or clause (c) of section 2A, or any other made by the Central Government under Chapter III or Chapter IV, or, as the case may be, or the Commission under section 12A or section 13 or section 36D or section 37,may, within sixty days from the date of the order, prefer an appeal to the Supreme Court on one or more of the grounds specified in section 100 of the Code of Civil Procedure, 1908 (5 of 1908)."

If the right of appeal to the Supreme Court is guaranteed in such matters, the question arises as to why appeal as of right should not be granted against death penalty imposed by the High Court, when death punishment has more serious consequences and is qualitatively different from any other punishment and is irreversible and there is scope for correcting an error.

Further, the afore quoted observations of Bhagwati J. in Bachan Singh's case (supra) that in every case where the death sentence is confirmed by the High Court 62 there shall be an automatic review of the death sentence by the Supreme Court sitting as a whole and that the death sentence shall not be affirmed or imposed by the Supreme Court unless it is approved unanimously by the entire court sitting en banc, are apposite here. Accordingly, in the Consultation Paper a specific question was mooted as to whether in the Supreme Court a Bench of not less than 5 Judges should decide cases where death punishment has been awarded to invite the views of all concerned. This requires the Supreme Court Rules to be amended.

There may also be cases of acquittal or sentence of imprisonment for a term or life sentence given by the High Court against which the State may appeal to the Supreme Court. In E.K.Chandrasenan v. State of Kerala, AIR 1995 SC 1066, the Supreme Court held that it can suo-motu enhance the punishment to death sentence. There is therefore also the need to make appropriate provision to deal with situations where in case the Supreme Court thinks that the acquittal is wrong and the accused should be convicted and sentence to death; or it thinks that the sentence for a term or life sentence is to be enhanced to a death sentence, then the Supreme Court may direct the case to be placed before the Hon'ble Chief Justice of India for being heard by a Bench of at least five judges. This also requires the Supreme Court's rules to be amended.

63

CHAPTER-7 PROCEEDINGS OF THE SEMINAR AND PUBLIC RESPONSES TO THE CONSULTATION PAPER On 9th of August 2003, the Law Commission of India organized a seminar at IIPA, Delhi on its consultation paper (prepared by Dr. N.M. Ghatate) on "Mode of Execution of Death Sentence and Incidental Matters". It was inaugurated by Shri Arun Jaitley the Union Minister for Law and Justice. The Minister stressed upon the need for a debate on the Mode of Execution of Death Sentence in the light of changing times, needs and technologies. He emphasized the need to change archaic laws which are of no relevance now. He focused on changing the mode of execution of death sentence from the existing method by hanging to a more humane mode. Further, he said that the debate over abolition of capital punishment was losing its sting as "we have been at the receiving end of cross border terrorism". Hanging the convict till death takes time and is a painful process and has become anachronic. He pointed out that the modes suggested by the Commission viz. civilized methods resulting in instant death by electric chair, or by lethal injection or by firing squad, do need consideration. He added "hanging of a condemned prisoner is becoming anachronic and the alternative methods having some merits have to be debated." He assured that the Government would take a quick view on the issue after getting the results of the debate.

After the inauguration ceremony, Dr. N.M. Ghatate, Member, Law Commission, made a power point presentation showing the summary of the Consultation Paper followed by Analysis of Empirical Data collected through the Questionnaire. Responses 64 were received, as summarized below, from Judges of the High Courts and subordinate courts, lawyers, human rights activists, Judge Advocates General of three services, CBI, general public etc. The analysis of responses by way of graphical presentation as made at the Seminar is as follows:-

65

Presentation on Consultation on the mode of Execution of Death Sentence Dr.N.M.Ghatate Member Law Commission Law Commission of India Analysis of Empirical Data collected through the Questionnaire 66 Do you want amendment of section 354(5) of the Code of Criminal Procedure which provides "When any person is sentenced to death, the sentence shall direct that he be hanged by the neck till he is dead"
11% Yes No 89% 67 If you want hanging to remain, do you prefer hanging in Public or in Private as a mode of execution Public Hanging 49% Hanging in 51% Jail 68 Should the discretion on the mode of execution be given to the convict?
               30%                                              Yes       No



                                       70%
                          69




Should a Right of Appeal to Supreme Court be given ?




        17%
                                                       Yes   No



                       83%
                                   70




If you consider Death by hanging cruel what alternate method do you suggest for execution of death sentence ?


                           12%
                    10%
                     5%

                                       73%
        Lethal Injection           Shooting by firing squad
        Electric Chair             Any other mode
                                  71




Should the discretion on the mode of execution be given to the Court ?
                                                               Yes       No
                                      38%


             62%
                            72




Decision on Death Sentence should it be by 5 Judge Bench of Supreme Court ?




                     1%

                                                      Yes     No




                     99%
                                        73




What should be the voting requirement of the Supreme Court Bench hearing death sentence cases ?
20% 47% 33% Simple Majority Two- thirds Majority Rule of Unanimity 74 Lethal Injection Participants Type * 16% 16% 66% 2% Legal Profession Judges CBI / Armed Forces General Public 75 Category wise breakup of participants in the questionnaire * Figures based on 70 responses received only upto 9.8.2003 60 50 Legal Profession 40 Judges 30 CBI / Armed Forces 20 General Public 10 0 Lethal Shooting Electric Chair Hanging Injection 76 77 Responses and comments:
(A) Analysis of responses from the Judges The Commission received responses from Judges of the different High Court and Subordinate courts to the consultation paper issued by the Law Commission. Analysis of their comments as follows:-
1) Section 354(5) of the Code of Criminal Procedure, 1973 provides that when a person is sentenced to death, the sentence shall be executed by hanging by neck till he is dead. On the question whether this section 354(5) of the Cr.PC is required to be amended for providing another mode of execution of death sentence, 80% Judges have responded in favour of amending the section. It means they are of the view that present mode of execution of death sentence should be changed. Only approx. 19% Judges are satisfied with present mode of execution of death. All of the 80% Judges who are in favour of amendment of sec. 354(5) have suggested that administering the lethal injection should be the other mode of execution of death sentence. However, 5% Judges have suggested that apart from the lethal injection, 'shooting' may also be prescribed as an alternative mode of execution of death sentence.
2) In case another alternative mode of execution of death sentence is provided, question arises whether discretion should be given to the Judge or to the convict to 78 select the mode of execution of death sentence? 45% Judges have opined that discretion should be given to the convict and 36% Judges are of the view that discretion should be given to the Judge in choosing the mode of execution of death sentence.
3) As regards the right of appeal to the Supreme Court, as of now, there is no provision in law under which a person who has been awarded death sentence which has been confirmed by the High Court can as of right prefer an appeal to the Supreme Court against such sentence of death. 92% Judges have supported the view that there should be a statutory right to appeal to the Supreme Court in cases where death sentence has been confirmed by the High Court. Only one Judge of a subordinate court was not in favour of providing such right to appeal to the Supreme Court.
4) In the Supreme Court, the question is should there be a bench of not less than five Judges to hear and decide the cases relating to the death sentence? 51% of the Judges have given their answer in the negative, while 41% Judges are of the view that cases relating to the death sentence should be heard and decided by a bench of not less than five Judges. Among them, 33% are of the view that the rule of majority should be applicable. 6% Judges are in favour of applying the rule of 2/3rd majority. 3% Judges have suggested that the rule of unanimity should be applied. (B) Analysis of the responses from persons other than Judges. 79

The Commission has also received a large number of responses to the consultation paper from the general public, persons from the legal profession, Doctors, officers of the Armed Forces and officers of the CBI etc. Analysis of their comments is as follows:-

1) It is observed that 89% persons are in favour of amendment in section 354 (5) of the Code of Criminal Procedure, 1973, for providing other modes of execution of death sentence. However, 11% persons in their responses do not suggest amendment in section 354(5) of Cr.PC. 73% of among those who are in favour of providing other modes of execution of death sentence prefer that administering lethal injection should be an alternative mode of execution of death sentence. While 10% prefer using electric chair, 5% prefer shooting by firing squad as an alternative mode of execution death sentence. However, 12% persons suggested other modes of execution of death sentence.
2) 51% of among those who are in favour of retaining the present mode of execution of death sentence i.e. 'hanging by neck till death' are of the view that execution of death sentence by hanging should be done in a public place. But 49% persons viewed that hanging should be done at a private place like a jail.
3) On the question whether discretion should be given to the court in case provision being made for an alternative mode of execution of death sentence, 62% have given their answer in negative and 38% are in favour of giving discretion being given to the court. On the question whether discretion should be given to the convict for choosing mode of execution of death sentence, 70% have given their answer in the positive. However, 30% are not in favour of such discretion being given to the convict. 80
4) 83% persons in their responses have opined that there should be a statutory right to appeal to the Supreme Court in cases where the death sentence awarded by the trial court is confirmed by the High Court. However, 17% are not in favour of providing a right of appeal to the Supreme Court in such cases.
5) 99% persons are of the view that in the Supreme Court, cases relating to the death sentence should be heard and decided by a bench of not less than 5 Judges. Among them 47% are in favour of applying a rule of simple majority and 33% are in favour of rule of 2/3rd majority. 20% are in favour of the rule of unanimity.

(C ) Times of India poll:

It may be mentioned that the Times of India on July 27, 2003 conducted an SMS Poll asking the question "Are public execution best punishment for heinous crimes?" The response was 69 per cent 'Yes' and 31 per cent 'No'. Public reaction in India against the trend of humanizing the mode of execution of death punishment is peculiar.
The Commission feels that the reason as to why general public is in favour of a cruel form of executing death punishment is because of the very low conviction rate which is only about 6 per cent and the crime rate is also increasing in India. Investigation and judicial agencies are not able to bring the actual persons who commit crimes before the courts of justice. The general public feels that today, the high, the rich and the mighty are able to manipulate delays, tamper with witnesses and able to abuse the system and they go scot 81 free. It may also be mentioned that the Judge Advocates General of the Army, Navy and the Air Force, who responded, favoured amending of the Army, Navy and Air Force Acts to replace hanging by lethal injection but they were of the view that there should be no right of appeal to the Supreme Court against the decision of the Court Martial.
After the inaugural, the Chairman Law Commission who presided over the said Seminar, opened the discussion to the various participants which included mainly advocates, senior Police officials, government officials , NGOs, representatives of Judge Advocates General of the Army, Navy and Air Force and Jail Officials.
Regarding the questionnaire, the participants were asked to give their comments on issues like alternative modes of execution of death sentence, right of appeal to the Supreme Court, number of Judges comprising the Bench which should hear such matters etc. Shri Sushil Kumar (Senior Advocate, Supreme Court) stated that there is no need to amend section 354 (5) of Cr.PC and he thus favoured execution of death by hanging. On the question of right of appeal, he was of the view that every case of death sentence should go to the Supreme Court as a matter of right. On the question of the composition of the Bench deciding the case of death sentence, he suggested that it is sufficient if a minimum of a 3-Judges Bench hear it and favoured rule of unanimity in such cases. Sh.Ajay Aggarwal, D.G. Tihar Jail favoured execution of death sentence by hanging and he was of the view that a 5-Judges Bench should decide the sentence and majority decision should prevail. Shri U.N.B. Rao, Joint Commissioner, Delhi Police opined mode of death punishment by way of public hanging because of its greater impact. Further he said that the rule of majority in the Bench should be applicable in 82 such cases. Sh.K.P.S. Rajan, Advocate favoured mode of hanging over lethal injection, and regarding the mode of punishment, he said that the choice may be given to the judge or the accused. There should be a right of appeal and a 5-Judges Bench should decide case of death sentence.
Ms. Pratibha Ramaswamy, Student of National Law School of India, University Bangalore preferred death sentence by hanging. She was of the view that more modes may be there for execution. There should be no right of appeal and minimum 5 Judges Bench should decide the cases of death sentence. Sh.S.K.Sharma, (Director Prosecution, CBI) favoured retention of death sentence. The choice of punishment should rest with the victim. 3 Judges Bench should hear the matter and majority view should prevail and there should be a right of appeal to the Supreme Court. Sh. Balachandra representative of Commonwealth Human Right Initiative said that death sentence should be abolished. Sh.James, Advocate suggested that criminal justice system requires amendments like improving the system of trial, investigation, prosecution etc. Dr. D.P. Sharma, Director, IRAP preferred hanging in public over the private hanging in jails. According to him single Judge Bench is enough to decide the death sentence and simple majority rule is better.
Judge Advocates General of the Army, Navy and Air Force wrote letters to the Law Commission suggesting that there should not be a right of appeal to the Supreme Court against the Court Martial verdict of awarding death punishment. The Law Commission is, however, unable to accept the above suggestion. 83
The public response to the questionnaire was widespread and the Commission got responses from within and outside India. Several persons were of the opinion that though the death punishment has been abolished in several countries, however the conditions in India, a country which is affected by terrorism and by rise in crime, death punishment should not be abolished.
CHAPTER-8 RECOMMENDATIONS In the light of the study made in earlier chapters on the mode of execution of death sentence and the responses which the Law Commission received to its Consultation Paper and Questionnaire, the Law Commission recommends as follows:-
1. More than 85% persons in their responses have favoured that section 354(5) of the Cr.PC 1973 is required to be amended for providing other mode of execution of death sentence and approx. 76% persons are in favour that administering the lethal injection should be a mode of execution of death sentence.

The Commission is of the view that administering the lethal injection should be provided as an alternative mode of execution of death sentence along with existing mode of execution of death sentence by 'hanging by neck till death' as provided in section 354(5) of the Cr.PC, 1973. It may not be appropriate at this juncture to wipe out altogether the present mode of execution of death sentence i.e. ' hanging by neck till death'. We are of the view that the present mode of execution be retained and a further provision be added permitting an alternative mode of execution of death sentence by lethal injection.

Therefore the Commission recommends that,-

Section 354(5) of Cr.PC of 1973 which provides "when any person is sentenced to death, the sentence shall direct that he be hanged by the neck till he 84 is dead", needs to be amended by providing an alternative mode of execution of death sentence by administering lethal injection until the accused is dead.

2. Whether discretion should be given to the court or to the convict in choosing the mode of execution of death sentence, majority of responses suggest that it should be given to the convict and not to the court.

The Commission is of the view that discretion should be given to the Court which can decide the mode of execution of death sentence after taking various relevant factors into consideration. Besides, the Commission is of the view that opportunity of hearing should be given to the convict on the question of mode of execution of death sentence, now that an alternative mode is recommended. The court shall have to pass appropriate orders after hearing the accused on the mode of execution of death sentence. In this regard, a suitable provision for providing an opportunity of hearing to the convict on the question of mode of execution of death sentence needs to be inserted in section 354 of the Code of Criminal Procedure, 1973 which is applicable to the trial court as well as all appellate courts.

Therefore the Commission recommends that, -

In order to give opportunity of hearing to the accused about the mode of execution of death punishment, sub section (5) of section 354 of the Code of Criminal Procedure, 1973 needs to be amended by inserting a proviso as follows:

"Provided that the Court shall before passing the final order as to mode of execution of death sentence, hear the accused on that question".

3) As per section 166 of the Army Act, 1950, section 163 of the Air Force Act, 1950 and section 147 of the Navy Act, 1957, death sentence may be executed either by hanging by neck till death or by being shot to death.

The Law Commission is of the view that in these Acts, execution of death sentence by 'being shot to death' may be retained and the other mode of execution of death sentence by 'hanging by neck' prescribed by these Acts should be substituted by the words 'administering lethal injection'.

Therefore, the Commission recommends that -

85

The words "administering lethal injection until the accused is dead"

should be substituted in place of "suffer death by being hanged by the neck until he be dead" in section 166 of the Army Act, 1950, section 163 of the Air Force Act, of 1950 and section 147 of the Navy Act of 1957.
4. Approx. 88% persons in their responses have suggested that in Supreme Court appeal should lie as of right in cases where High Court awards or confirm death sentence passed by the Court of Sessions.
Therefore, the Commission recommends that,-
There should be a statutory right of appeal to the Supreme Court against the judgment of High Court confirming the death punishment awarded by the Court of Session or awarding the death punishment in exercise of its power of enhancing the sentence.
In this regard a suitable amendment needs to be made in the Supreme Court (Enlargement of Criminal Appellate Jurisdiction) Act, 1970 by way of addition of clause (c) in section 2 of the Act as follows:-
"(c) has confirmed the death sentence passed by the Court of Session or awards the sentence of death in exercise of its power of enhancing the sentence under section 386(c) (iii) or sections 397 and 401 of the Code of Criminal Procedure, 1973".

5. Judge Advocates General of the Army, Navy and Air Force wrote letters to the Law Commission suggesting that there should not be a right of appeal to the Supreme Court against the Court Martial verdict of awarding that punishment.

The Law Commission is, however, unable to accept the above suggestion. The Commission, therefore recommends that,-

Regarding providing a right of appeal to the Supreme Court under the Army Act, 1950; Air Force Act, 1950; and Navy Act, 1957 where the court martial has passed the sentence of death and it has been confirmed by the Central Government or appropriate authority, wherever required, suitable 86 amendments be made in the above said Acts so as to provide a right to appeal to the Supreme Court against the order of confirmation of sentence of death by the Central Government or by appropriate authority.

6. (A) Majority of the persons expressed the view that in the Supreme Court, a Bench of not less than 5 Judges should hear and decide the cases where death punishment has been awarded. The Law Commission is also of the same view.

The Commission further recommends that,-

The Supreme Court bench while hearing the case where death punishment has been awarded, should consist of at least five judges. Accordingly, the Supreme Court Rules may be amended.

(B) The Supreme Court while hearing a case may think that the acquittal is wrong and the accused should be convicted and sentenced to death; or it may think that the sentence for a term or life sentence is to be enhanced to a death sentence; in such situations, the Bench of the Court which has heard the case, must direct the case to be placed before the Hon'ble Chief Justice of India for being heard by a Bench of at least five judges.

Accordingly, a provision in this regard has to be made in the Supreme Court Rules and we recommend accordingly.

87

We acknowledge the extensive contributions made by Dr.S. Muralidhar, Part time Member of the Commission in preparation of this report. We also appreciate the contribution made by Mr. Girish Naik Thigle, a 5th year student of National Law School of India University, Bangalore in the preparation of the consultation paper on "Mode of execution of death sentence and incidental matters". We recommend accordingly.

(Justice M. Jagannadha Rao) Chairman (Dr. N.M. Ghatate) Vice-Chairman (T.K. Vishwanathan) Member-Secretary Dated: 17.10.2003 88 ANNEXURE - I THE LAW COMMISSION OF INDIA SUMMARY OF THE CONSULTATION PAPER ON MODE OF EXECUTION OF DEATH SENTENCE AND ANCILLARY MATTERS (with Questionnaire) April 2003 Death penalty has been a mode of punishment since time immemorial. But with progress of civilization, death punishment has witnessed humanizing changes.

In the middle of ages, the barbaric and torturous method of death penalty were practiced such as:

(i) Crusification where person was nailed to cross and left to die;
   (ii)       Burning at the stake;

   (iii)      Boiling to death in oil;

   (iv)       Tying a person to a spiked wheel which was rolled till the person died;
                                               89


   (v)        Throwing from the cliff,;

   (vi)       Crushing the skull under elephant's foot;

   (vii)      Stoning to death - still practiced in some countries of the Middle East;

   (viii)     Guillotine;

   (ix)       Strangulation to death

The prevalent methods of executing the death penalty are:
              (a)     Hanging to death by neck;

              (b)     Firing squad;

              (c)     Gas chamber;

              (d)     Electrocution;

              (e)     Intravenous Lethal injection

Position in India:

In India, over a hundred years, the mode of death penalty has remained the same.

Section 368 (1) of the Code of Criminal Procedure, 1898 provide as under:

"When any person is sentenced to death, the death sentence shall direct that he be hanged by the neck till he is dead."

This provision has been retained in Section 354 (5) of Criminal Procedure Code of 1973. Earlier Studies:

The 35th Report of the Law Commission on Capital Punishment of 1967 dealt with various mode of death sentence concluded:
"We find that there is a considerable body of opinion which would like hanging to be replaced by something more humane and more painless..."
"That a method which is certain, humane, quick and decent should be adopted, is the general view, with which few can quarrel. It is true that the really agonizing part is the anticipation of impending death. But society owes to itself that the agony at the 90 exact point of execution be kept minimum....Progress in the science of anesthetics and further study of the various methods, as well as experience gathered in other countries and development and refinement of the existing methods, would perhaps, in future, furnish a firm basis for conclusion on this controversial subject. "

The Law commission then was not able to arrive at any firm conclusion and retained hanging.

The Royal Commission Report on Capital Punishment 1949-53 dealt with prevalent modes of execution of death and sated that three conditions should be fulfilled in executing the death sentence - (a) it should be as less painful as possible; (b) it should be as quick as possible; and (c) there should be least mutilitation of the body.

The Royal Commission also observed that the question of judicial execution 'should be periodically examined especially in light of progress made in the science of anesthetics'.

The United Nations Economic and Social Council (ECOSOC) in its resolution 1984/50, annex. General Assembly Resolution 29/118, 1984 provides that where capital punishment occurs it shall be carried out so as to inflict minimum possible suffering.

The Supreme Court of India in Deena v. Union of India (1983) 4 SCC 845 provides that the execution of death punishment to satisfy the following four tests:

(1) The act of execution should be as quick and simple and free from anything that unnecessarily sharpens the poignancy of the prisoner's apprehension. 91 (2) The act of the execution should produce immediate unconsciousness passing quickly into the death.
   (3)      It should be decent.

   (4)      It should not involve mutilation.

         OBJECTS:

The objects of this discussion paper are (a) the method of execution of the death sentence; (b) the process of elimination of difference in judicial opinion among the Judges of the Supreme Court in passing sentence of death; and (c) to see the need to provide the right to appeal to the Supreme Court to the accused and death sentence matters.

Comparative study of present methods of executing the death sentence:

Hanging: Hanging by neck is practiced as prevalent of executing death sentence in some countries. If the length of the drop is correct, the results in breaking of the spinal cord and the death is instantaneous and almost painless, otherwise the results in agonising death by strangulation. In India, there is no provision for post- mortem as it was in UK, before the death penalty was abolished, to ascertain whether the convict died of breaking of the spinal cord or strangulation. Even in UK it was found that death was by strangulation occurred in majority of cases.
The procedure is prolonged - the person to be executed is first kept in isolation and not allowed to possess any material by which he can kill himself such as shaving materials, 'nada', or even meal utensils are of earthenware.
One day before the execution, he is weighed. Before execution his hands and legs are tied and black hood is put on him (Jail manual). After the scaffold is removed the body is kept suspended for half an hour. Often his eyes and tongue gorge 92 out and he urinates and defecates. The process of execution takes about forty minutes. There is also dearth of expert hang-man in India and Jail Manual provides for Jailor, who has no scientific knowledge, to guide the hang-man. Hanging has been given up in United States of America (USA) as it is inhumane and degrading.
Electrocution: The typical method of electrocution is using the electric chair, a prisoner is strapped to a specially built chair, his head and body is shaved for better contact of electrodes. High voltage current of 200 wt. is passed. The prisoner usually leaps forward against the restraints when the switch is turned on. The body changes color and swells. The prisoner often defecate, urinate and vomit blood. The electric chair was first used in New York as hanging was thought to be inhumane and outdated.
Shooting by firing stone: The convict is tied to wooden staff or chair with his hands and legs and cloth patch is put on his heart and often is blind folded then five persons shoot him. The death is instantaneous but there is some mutilation of body.
The Army, Navy and Air Force Acts of India give discretion to the tribunals to either execute the convict by hanging or by shooting.
This is method used also in Russia besides some European countries. At the Nuremberg trials, the Members of the German High Command who were sentenced to death by hanging wanted that they should be shot to death because they wanted military death to degrading death by hanging.
Gas Chamber: The convict is undressed except his short and tied to a chair in an air tight gas chamber. Stethoscope is attached to his chest and tubes taken out of gas-chamber to determine the convict is dead. Hydro-Choric acid is pumped 93 through valve into a pan followed by potassium cyanide or sodium cyanide which is dropped mechanically in the pan producing lethal gas. The death occurs in six to eight minutes and there is no mutilation of body but there are wild convulsions. The chamber is then neutralized with chemicals. This method is expensive and complicated. Nevada is the first State to use gas chamber in 1924. Five States in USA use this method.
Lethal Intravenous Injection: Sodium Thiopental is injected causing the convict to fall into deep sleep subsequently Pancuronium Bromide is injected to stop breathing, and finally potassium chloride is injecting to stop the heart. The whole process is completed in nine to fourteen minutes and the convict dies in a sleep without pain and there is no mutilation of body. 37 States in USA are using this method besides Guatemala. China is also experimenting with this method. Some States in USA give choice to the convict whether he should be executed by lethal injection or by shooting.
NOTE: To avoid this agony of guilt of killing a person two people use intravenous injection or electric button out of which one is dummy which is as secret. Similarly in USA fining squad consisting of five persons and only three have lives bullets and two have dummy bullets so that no one knows who is responsible for the death.
Reducing Arbitrariness:
94
The European Union and UK and several countries have abolished death penalty however, in Bachan Singh's case (AIR 1982 SC 1325), the Constitutional Bench of the Supreme Court by majority of 4 to 1, Bhagwati J. descending has upheld the constitutional validity of death sentence. Nevertheless, the death sentence is qualitatively different than any other punishment as much as if there is an error which cannot be corrected.
At the same time, it is true that there is arbitrariness inerrant in awarding the death or life sentence as it depends on the attitude of a judge as the Court has unguided discretion in choosing between death sentence and life imprisonment.
To reduce the arbitrariness, Bhagwati J. in his descending judgment has suggested that "There should be an automatic review of death sentence by the Supreme Court sitting as a whole and the death sentence shall not be affirmed or imposed unless it is approved unanimously by the entire Court".
Under the Army, Navy and Air Force Acts, the General Court Martial consisting of five officers, death punishment can be given only if two-third members agree and in a Summary General Court Martial consisting of three officers, the death sentence can be given only if all the three officers agree. The simple majority rule as in the Supreme Court or in High Court is not applicable in Court Martial.
Right of Appeal:
95
Statutory right of appeal is given against the judgment of the High Court in election maters, against the orders of Bar Council of India and orders of the Commission under MRTP Act.
In criminal cases, right of appeal is given when High Court reversed the judgment of trial court and given ten years or more or has given death sentence or where the High Court has withdrawn the case from trial court and given death punishment. But no right of appeal is given in case the High Court confirms the death punishment awarded by the trial court.
The Consultation Paper raises several controversial questions, the Law Commission proposes to elicit public response and to this and the following questionnaire is given:
QUESTIONNAIRE
1. Section 354(5) of Cr.P.C. of 1973 provides as follows :-
"When any person is sentenced to death, the sentence shall direct that he may be hanged by neck till he is dead."

(a) Does this section be required to be amended Yes ( ) No ( )

(b) and if so what other modes of execution do you suggest ? (Refer to Discussion Paper Chapter 4 and Chapter 5).

                      Lethal         ( )                 Shooting       ( )
               Electric        ( )
                                            96


                        Injection ( )              Chair            ( )


2. Some States in the U.S.A. give the convict the choice whether he wants to die by lethal injection or shooting. While in India, the Court Martial Tribunal, under the Army Act of 1950, Air Force Act of 1950 and Navy Act of 1957, has a discretion to give death punishment either by hanging to death or by shooting to death.

                  Should discretion be given to the Judges? Or                  Yes
            ( )      No ( )
                  Should discretion be given to the Convict               Yes   ( )   No
            ( )


3. Statutory right of appeal to the Supreme Court is given against judgment of the High Court in election matters, against the orders of the Bar Council of India and orders of the Commission under MRTP Act, 1969. Right of appeal is given under the Supreme Court (Enlargement of Jurisdiction) Act, 1970 in criminal cases where High Court has reversed the trial court's judgment and has sentenced a person for 10 years or more, or has given death punishment or where the High Court has withdrawn the case and given death punishment. But no right of appeal is given in case the High Court confirms the death punishment given by the trial court.

Should the person convicted of death penalty be given right of appeal to the Supreme Court so that he has the satisfaction that his case is fully heard by the highest court of the land, especially when if there is an error, it cannot be corrected and death punishment is qualitatively different than any other punishment?

Yes ( ) No ( ) 97

4. In trial by Court Martial Tribunal under Army Act, 1950, Air Force Act, 1950 or Navy Act, 1957, when a death punishment is given by the General Court Martial consisting of five officers, death punishment can be implemented only if two-third members give death punishment and in the Summary General Court Martial consisting of three officers death punishment is implemented only if all the three officers agree.

(a) Should a Bench of not less than five Judges decide the case in the Supreme Court.

                     Yes    ( )                   No           ( )


If answer is 'Yes'


              (b)    Should the rule of majority, or rule of unanimity, or rule of
                     two-third majority be applicable?


                     Rule of Majority      ( )           Rule of Unanimity   ( )


                     Rule of Two-third Majority


              (c)    In case of two-third majority, should death sentence be not

awarded because two other Judges did not think it a fit case for death penalty?

Yes ( ) No ( )

5. Any other suggestion as for the mode of execution or implementation of a death sentence? (Please do not write more than 100 words) 98 Note: This Consultation Paper along with the above Questionnaire is available on Law Commission's website "[email protected]". Responses can be sent by email to "[email protected]" or by post to the Member-Secretary, Law Commission of India, 7th Floor, Shastri Bhawan, New Delhi 110 001.