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 15, Cited by 0]

Orissa High Court

Bhagya @ Bhagirathi Bisoi vs State Of Odisha on 1 July, 2025

Author: S.K. Sahoo

Bench: S.K. Sahoo

                                              IN THE HIGH COURT OF ORISSA, CUTTACK

                                                     Criminal Appeal No.321 of 1996

                                   An appeal under section 374(2) of Cr.P.C. from the judgment
                                   and order dated 22.11.1996 passed by the 1st Additional
                                   Sessions Judge, Berhampur in S.C. No.44 of 1993/S.C.
                                   No.273/93 G.D.C.
                                                               -------------------------

                                         1. Bhagya @ Bhagirathi Bisoi
                                         2. Babu @ Babula Naik
                                         3. Basant Naik @ Bapana
                                         4. Aruna Naik
                                         5. Bidu @ Bidyadhar Naik
                                         6. Dillip Naik
                                         7. Lambodar Naik
                                         8. Anjan @ Ranjan Naik
                                         9. Promod Naik
                                        10. Pruthibi Naik
                                        11. Bijuli Naik
                                        12. Bishnu Bisoi @ Naik
                                        13. Bira Naik                   .......                 Appellants


                                                                     -Versus-

                                        State of Odisha                 .......                 Respondent

Signature Not Verified

Digitally Signed
                                              For Appellant:               -      Mr. Saroj Kumar Routray
Signed by: SIPUN BEHERA
Designation: Senior Stenographer
Reason: Authentication
                                                                                  Amicus Curiae
Location: HIGH COURT OF
ORISSA, CUTTACK
Date: 09-Jul-2025 10:28:34
                                              For Respondent:              -      Mr. Sarat Chandra Pradhan
                                                                                  Addl. Standing Counsel

                                                               -------------------------




                                   Criminal Appeal No.321 of 1996                                Page 1 of 46
        P R E S E N T:

                      THE HONOURABLE MR. JUSTICE S.K. SAHOO

                                                              AND

           THE HONOURABLE MR. JUSTICE CHITTARANJAN DASH

       --------------------------------------------------------------------------------------- --------------------------------
                           Date of Hearing and Judgment: 01.07.2025
       --------------------------------------------------------------------------------------- --------------------------------

By the Bench:               This Criminal Appeal was filed by thirteen appellants

       i.e. Bhagya @ Bhagirathi Bisoi (A-1), Babu @ Babula Naik (A-2),

       Basant Naik @ Bapana (A-3), Aruna Naik (A-4), Bidu @

       Bidyadhar Naik (A-5), Dillip Naik (A-6), Lambodar Naik (A-7),

       Anjan @ Ranjan Naik (A-8), Promod Naik (A-9), Pruthibi Naik (A-

       10), Bijuli Naik (A-11), Bishnu Bisoi @ Naik (A-12) and Bira Naik

       (A-13), out of which A-4 Aruna Naik, A-5 Bidu @ Bidyadhar Naik,

       A-8 Anjan @ Ranjan Naik, A-11 Bijuli Naik and A-13 Bira Naik

       are dead and vide order dated 27.08.2024, this appeal has been

       directed to be abated in respect of those appellants.

                            The thirteen appellants who have preferred this

       appeal along with six other accused persons faced trial in the

       Court of learned 1st Additional Sessions Judge, Berhampur in S.C.

       No.44 of 1993/ S.C. No.273/93 G.D.C. for commission of

       offences punishable under sections 148/302/149 of the Indian

       Penal Code (hereinafter „I.P.C.‟) on the accusation that on




       Criminal Appeal No.321 of 1996                                                                     Page 2 of 46
 05.03.1993 at about 10.00 a.m. at the embankment of Kansari

Sahi Tank of Jagmohan Gram Panchayat, they formed an

unlawful assembly and in prosecution of common object of such

assembly, they committed the offence of rioting being armed

with deadly weapons kati, sword, iron rod, pharsa etc. and

thereby committed murder of Panchu Naik and Igni Naik

(hereinafter „the deceased persons‟).

              The learned trial Court vide impugned judgment and

order dated 22.11.1996 acquitted six accused persons. However,

A-1 Bhagya @ Bhagirathi Bisoi, A-2 Babu @ Babula Naik, A-3

Basant Naik @ Bapana, A-4 Aruna Naik and A-5 Bidu @

Bidyadhar Naik were found guilty under sections 148/302/149 of

the I.P.C. and they were sentenced to undergo R.I. for life for

the offence under section 302/149 of the I.P.C., however, no

separate sentence has been awarded for their conviction under

section 148 of the I.P.C. So far as appellant nos.6 to 13 are

concerned, it was held that that they had the knowledge being

members of unlawful assembly that an offence of culpable

homicide was likely to be committed and accordingly, they were

found guilty under sections 304 Part-II/149 of the I.P.C. and

sentenced to undergo R.I. for five years each and to undergo




Criminal Appeal No.321 of 1996                       Page 3 of 46
 R.I. for one year each for the offence under section 148 of the

I.P.C. and both the sentences were directed to run concurrently.

Prosecution Case:

2.            The prosecution case, as per the first information

report    (hereinafter     „F.I.R.‟)(Ext.11)   lodged   by   Habuli    Naik

(P.W.14) on 05.03.1993 before the Inspector in-charge of Aska

police station, in short, is that there was a civil dispute between

the parties for which cases were instituted including a proceeding

under section 107 of Cr.P.C. and on the date of occurrence i.e.

05.03.1993, the deceased Panchu Naik along with his father

deceased Igni Naik had come to the spot which was the

embankment of Kansari Sahi tank of Jagmohan Grampanchayat

to cut some trees and while they were cutting the trees, at about

10 a.m., the accused persons being armed with sharp cutting

weapons like kati, pharsa, axe etc. reached there. Deceased

Panchu Naik was assaulted by A-2 Babu @ BabulaNaik, A-3

Basant Naik @ Bapana and A-6 Dillip Naik by means of sharp

cutting weapons on different parts of his body. The deceased

Igni Naik was also assaulted by A-1 Bhagya @ Bhagirathi Bisoi,

A-12 Bishnu Bisoi and others by sharp cutting weapons. As a

result of such assault, both the deceased sustained injuries and

thereafter, they were shifted to Aska Hospital for treatment and




Criminal Appeal No.321 of 1996                                Page 4 of 46
 on the way, the deceased Panchu Naik died at Mundamorei Bus

Stand and the deceased Igni Naik was admitted in Aska Hospital

for treatment and then P.W.14 came to Aska police station to

lodge the F.I.R.

              On the oral report of P.W.14, Prafulla Chandra Barik

(P.W.28), the Inspector in-charge of Aska police station reduced

it into writing and registered as Aska P.S. Case No.34 dated

05.03.1993 for the offences under sections 148/302/307/149 of

the I.P.C. against 21 accused persons and directed S.I. of police

Sri Lokanath Sahu (P.W.25) to take up investigation of the case.


              P.W.25,the I.O. during investigation examined the

informant (P.W.14), visited the Govt. Hospital, Aska where the

deceased Igni Naik was being hospitalized and he issued

requisition to the Medical Officer requesting to record the dying

declaration of the deceased Igni Naik. P.W.25 then visited the

village Mundamorei where he found the dead body of the

deceased Panchu Naik and held inquest over the dead body and

prepared the inquest report vide Ext.7/1. He collected the blood

stained earth, sample earth from the place of occurrence and

seized the same as per seizure list Ext.16. Then he examined

some witnesses, sent the dead body of the deceased Panchu

Naik for post mortem examination to F.M.T. Department,



Criminal Appeal No.321 of 1996                        Page 5 of 46
 M.K.C.G. Hospital, Berhampur. He arrested some of the accused

persons and examined the A-3 Basant Naik @ Bapana and seized

one sword suspected to have stained with blood from the

possession of the said appellant vide seizure list Ext.12/1. At the

instance of the A-12 Bishnu Bisoi @ Naik, one knife was seized

from his house as per seizure list Ext.13/1. Similarly, at the

instance of A-4 Aruna Naik (dead), one tangia was seized as per

seizure list Ext.14/1. At the instance of A-5 Bidu @ Bidyadhar

Naik (dead), one Parsuram tangia stained with blood was seized

as per seizure list Ext.15/1. The I.O. received telephonic

message about the death of the deceased Igni Naik from the

Medical Officer on 06.03.1993 and he visited Aska Hospital, held

inquest over the dead body and prepared the inquest report vide

Ext.18 and sent the dead body for post-mortem examination.

The I.O. after post mortem examination, received the wearing

apparels of the deceased Panchu Naik and seized it under the

seizure list Ext.6/1. He also seized the wearing apparels of the

deceased      Igni   Naik    under   the   seizure   list   Ext.5/1.    On

13.03.1993, the I.O. arrested Bibhisan Naik (acquitted by the

trial Court) and forwarded him to the Court. He received

information that the Medical Officer (P.W.1) has recorded the

dying declaration of the deceased Igni Naik.




Criminal Appeal No.321 of 1996                               Page 6 of 46
               P.W.28      took over    charge    of investigation    from

P.W.25 on 15.03.1993, examined some witnesses, sent the

seized articles to S.F.S.L., Rasulgarh for chemical analysis. On

completion of investigation, he submitted charge sheet on

30.05.1993 against the appellants and other accused persons.

Framing of Charges:

3.            After submission of charge sheet, the case was

committed      to   the   Court   of   Session   after   complying    due

formalities. The learned trial Court framed charges against the

appellants and other accused persons as aforesaid and since the

appellants and other accused persons refuted the charges,

pleaded not guilty and claimed to be tried, the sessions trial

procedure was resorted to prosecute them and establish their

guilt.

Prosecution Witnesses, Exhibits and Material Objects:

4.            During the course of trial, in order to prove its case,

the      prosecution has examined as         many as      twenty     eight

witnesses.

              P.W.1 Dr. Seikh Jebrail was the Medical Officer, Govt.

Hospital, Aska, who treated the deceased Igni Naik in the

hospital and recorded his dying declaration (Ext.1/1) on police

requisition. He noticed seven incised wounds on different parts of




Criminal Appeal No.321 of 1996                              Page 7 of 46
 body of the deceased and opined that such injuries were possible

by sharp cutting weapon and the impact of all the injuries taken

together was sufficient to cause death.

              P.W.2 Bala Raju Das, P.W.3 Radha Naik, P.W.4 Dillip

Kumar Mishra, P.W.5 Somonath Sahu, P.W.6 Damodar Mohanty,

P.W.7 Duryadhan Sahu, P.W.13 Santosh Muni, P.W.16 Bali Naik,

P.W.17 Tara Naik, P.W.19 Niladri Naik, P.W.20 Udayanath Sahu,

P.W.21 Jalandhar Naik, P.W.23 Somanath Naik and P.W.24

Mohan Naik pleaded their ignorance about the case.

              P.W.8 Dr. Syamaghan Biswal was the Medical Officer,

Govt. Hospital, Aska who treated the deceased Igni Naik when

he was admitted into the hospital on 05.03.1993 where the

deceased died on 06.03.1993. He prepared the bed head tickets.

              P.W.9     T.       Bairagi   and   P.W.10   Prafulla   Kumar

Mohapatra were the constables attached to Aska P.S., who were

deputed to village Mundamorei and they brought the dead body

to the hospital for post mortem examination.

              P.W.11 Pravakar Nahak was the Havildar attached to

Aska P.S., who was deputed to village Mundamorei to watch the

dead body.




Criminal Appeal No.321 of 1996                                 Page 8 of 46
               P.W.12 G. Trinath Rao was the constable attached to

Aska P.S. who carried the dead body of the deceased Igni Naik

to Purushottampur Hospital for post mortem examination and

also produced the wearing apparels of the deceased before

O.I.C.

              P.W.14 Habuli Naik is the informant in the case and

he is an eye witness to the occurrence.

              P.W.15 Lokanath Naik found the dead body of the

deceased Panchu Naik on the main road of village Mundamorei

near a tea stall at 4.00 p.m. in a bleeding condition.

              P.W.18 Debaki Naikani is the widow of the deceased

Igni Naik and mother of the deceased Panchu Naik and she is an

eye witness to the occurrence.

              P.W.22 Kuntala Naikani is the mother-in-law of the

deceased Panchu Naik and she is a post-occurrence witness.

              P.W.25 Lokanath Sahu is the Investigating Officer in

the case.

              P.W.26 Dr. Asutosh Mohapatra was the Medical

Officer who conducted the post mortem examination over the

dead body of the deceased Igni Naik and proved his report vide

Ext.20.




Criminal Appeal No.321 of 1996                           Page 9 of 46
                P.W.27 Dr. Nayan Kishore Mohanty was the Asst.

Professor,     F.M.T.     Department,     M.K.C.G.   Medical    College,

Berhampur who conducted post-mortem examination over the

dead body of the deceased PanchuNaik and proved his report

vide Ext.21.

               P.W.28 Prafulla Chandra Barik was the I.I.C. of Aska

P.S. who reduced the oral statement of informant (P.W.14) into

writing   on    05.03.1993       and   directed   P.W.25   to   take   up

investigation of the case and subsequently he took over

investigation from P.W.25 and on completion of investigation,

submitted charge sheet.

               The prosecution exhibited twenty four documents.

Ext.1/1 is the dying declaration, Ext.2/1 is the injury report,

Ext.3 is the bed head ticket, Ext.4/1 is the report of P.W.1,

Ext.7/1 is the inquest report, Exts.9, 9/1 & 9/2 are the bed head

tickets, Ext.10 is the report of P.W.8, Ext.11 is the F.I.R., Ext.16

is the seizure list, Ext.17 is the dead body challan, Ext.18 is the

inquest report, Ext.19 is the dead body challan, Ext.20 is the

post mortem report of deceased Igni Naik, Ext.21 is the post

mortem report of Panchu Naik, Ext.22 is the opinion of P.W.27,

Ext.23 is the forwarding letter and Ext.24 is the chemical

examiner report.




Criminal Appeal No.321 of 1996                              Page 10 of 46
               The prosecution also proved four material objects.

M.O.I is the pharsa, M.O.II is the sword, M.O.III is the axe and

M.O.IV is the bhujali.

Defence Plea:

5.            The defence plea of the appellantswas that on

account of civil dispute, they have been falsely entangled in the

case. The defence has examined two witnesses in its behalf.

Findings of the Trial Court:

6.            The learned trial Court after assessing the evidence

on record, came to hold that the prosecution has successfully

established that both the deceased died homicidal death and

mainly relying on the eye witnesses account of P.W.14 and

P.W.18 coupled with the dying declaration (Ext.1/1) recorded by

the Medical Officer (P.W.1), though acquitted six accused

persons, but found the appellant nos.1 to 5guilty under section

302/149 of the I.P.C. holding that the deceased Panchu received

pharsa, sword, kati blows from them which caused bodily injuries

sufficient to cause death in ordinary course of nature.So far as

the deceased Igni is concerned, learned trial Court has excluded

the evidence of the eye witnesses and holding the dying

declaration of deceased Igni made before the doctor (P.W.1) to

be true and reliable, found that A-1 Bhagya @ Bhagirathi Bisoi,



Criminal Appeal No.321 of 1996                        Page 11 of 46
 A-3 Basant Naik @ Bapana and A-5 Bidu @ Bidyadhar Naik

(dead) to be liable for his murder. The learned trial Court found

the Appellant nos.6 to 13 guilty under sections 304 Part-II/149

of the I.P.C. holding that being the members of unlawful

assembly, they had knowledge that an offence of culpable

homicide was likely to be committed by them being present at

the spot and using the weapons. It was further held that the

accused persons formed an unlawful assembly in prosecution of

their common object to commit the murder of both the

deceased, who were cutting trees and were armed with weapons

and as such they are liable under section 148 of I.P.C. and

accordingly, all the appellants were found guilty under section

148 of I.P.C.

Contentions of the Parties:

7.            Mr. Saroj Kumar Routray, learned Amicus Curiae

appearing for the appellants argued that there are contradictions

in the evidence of two eye witnesses i.e. P.W.14 and P.W.18

relating to the participation of the appellants in the assault of the

two deceased and though A-6DillipNaik, A-10PruthibiNaik and A-

12BasantNaik have been found guilty under section 304 part-

II/149 of the I.P.C., but none of the eye witnesses have

attributed any specific overt act against these three appellants




Criminal Appeal No.321 of 1996                          Page 12 of 46
 except stating that they came to the spot being armed with

deadly weapons for which they were held guilty under section

148 of I.P.C. Learned Amicus Curiae further submitted that

though the A-7 Lambodar Naik and A-9 Pramod Naik have been

found guilty under section 304 Part-II/149 of the I.P.C., but in

the dying declaration of the deceased Igni Naik recorded by

P.W.1, the names of A-7 and A-9 did not find place which was

relied upon by the learned trial Court and the eye witnesses have

not stated that these two appellants participated in the assault of

the deceased Panchu Naik and therefore, the learned trial Court

was not justified in convicting appellant nos.6, 7, 9, 10 and 12

under sections 304 Part-II/149 of the I.P.C. merely because they

were in the unlawful assembly holding weapons. Learned Amicus

Curiae further submitted that in view of the available materials

on record, it is the fit case where the benefit of doubt should be

extended in favour of the appellants.

              Mr.    Sarat       Kumar   Pradhan,   learned     Additional

Standing Counsel appearing for the State of Odisha, on the other

hand, supported the impugned judgment and submitted that

even though there are some contradictions in the evidence of the

two eye witnesses i.e. P.W.14 and P.W.18 relating to the specific

overt act attributed against different appellants, but otherwise,




Criminal Appeal No.321 of 1996                                Page 13 of 46
 their evidence is consistent and therefore, it is not a case to

interfere with the impugned judgment and order of conviction

and as such the appeal should be dismissed.

Whether       the    deceased    persons   met   with    homicidal

death?:

8.            Adverting to the contentions raised by the learned

counsel for the respective parties, let us first examine the

evidence on record as to how far the prosecution has proved that

both the deceased met with homicidal death.

              The evidence of P.W.27, the doctor, who conducted

the post mortem examination over the dead body of the

deceased Panchu Naik on 06.03.1993 in F.M.T. Department,

M.K.C.G. Medical College & Hospital indicates that he noticed the

following injuries:

External Injuries:

              1. Cut wound 21 cm. x 3 cm. x cranial cavity
              deep exposing the skull bone underlying with a
              cut fracture of 9 cm. long through which the
              brain matter was coming out on the frontal
              region more towards right situated 14.5 cm.
              above and back to glabella. Matting of scalp hair
              with blood present;




Criminal Appeal No.321 of 1996                          Page 14 of 46
               2. Cut wound 3 cm. x 0.6 cm. x scalp thickness
              on the right frontal region 8 cm. above the mid-
              point of right eye brow. Matting of scalp hair
              with blood present;

              3. Cut wound 9 cm. x 1 cm. involving the skull
              bone underlying with a cut fracture of 9 cm.
              long on the left parietal region mostly towards
              vertex 12 cm. above the root of the left ear.
              Matting of scalp hair with blood present;

              4. Pressure abrasion 9 cm. x 0.7 cm. situated on
              the right deltoid region 4 cm. below the lateral
              end of right clavicle;

              5. Abrasion 2 cm. x 2 cm. at the back of right
              elbow soiled with dust and sand particles;

              6. One „L‟ shaped abrasion, the vertical limb of
              „L‟ measures 9 cm. and horizontally limb of „L‟
              measures 3 cm. situated on the right lateral side
              of the abdomen and lower chest;

              7. Cut wound spindle shaped regular margins
              with acute angle at both ends placed obliquely
              on the back towards right including the mid-line
              of size 7 cm. x 2 cm. x muscle and spine of
              vertebra deep situated 14 cm. below the tip of
              7th cervical spine corresponding to 7th thoracic
              vertebra;

              8. Abrasion 2 cm. x 1 cm. in the centre of which
              there was a punctured wound of 1 cm. x 0.5 cm.
              with regular margins and acute angles at both



Criminal Appeal No.321 of 1996                             Page 15 of 46
               extremities vertically placed on the right ankle
              11 cm. above the lateral malleolus and 1.5 cm.
              in front. The wound has involved the muscles of
              the lateral aspect of right leg and has gone up to
              3 cm. deep;

              9. Cut wound 2 cm. x 1 cm. x muscle deep
              placed on the outer aspect of right ankle 9 cm.
              above the lateral malleolus and 1 cm. back to
              the injury no.3;

              10. Cut wound 3 cm. x 1 cm. with regular
              margins which has involved upto bone deep
              where the underlying fibula bone along with the
              upper portion of lateral malleolus of right ankle
              was exposed and has been fractured into three
              pieces;

              11. Punctured wound 1 cm. x 0.5 cm. x 3 cm.
              muscle deep with muscle involvement on the
              medial aspect of left leg 17 cm. below the
              medial condyle of the left tibia. Dry blood-stains
              were sticking to it;

              12. Parallel bruise 2 in nos. each measuring 12
              cm. x 1 cm. with intervening normal skin of 1
              cm. adjacent to each other reddish violet in
              colour placed horizontally on the right side back
              just below and in front of right scapula;

              13. Parallel bruise 10 cm. x 1 cm. with 1 cm.
              intervening normal skin on the outer aspect of
              right side chest wall corresponding to 7th rib.




Criminal Appeal No.321 of 1996                            Page 16 of 46
 Internal Injuries:

              1. Corresponding to external injury no.1, there
              was a cut fracture of 9 cm. long from its right
              extremity a fissure fracture extends outwards
              and downwards on right half of the frontal bone
              for 5 cm. and on its left extremity, the left
              fronto-pareital suture was separated. The left
              side frontal scalp on its under surface looks
              contused.      The   under     surface     of   the     scalp
              corresponding to the external cut wound the
              margins       were     contused.      The       meninges
              underlying was cut for 9 cm.;

              2. Corresponding to external injury no.2, the
              under-surface        scalp    wound      margins        were
              contused;

              3. Corresponding to external injury no.3, there
              was a cut fracture of 9 cm. along with shelving
              of posterior bony cut margins in relation to
              anterior cut margin on the bone. The meninges
              underlying the cut fracture was intact. The scalp
              wound      margins     on    its   under    surface      was
              contused;

              4. The right temporal muscles in its anterior half
              was contused and infiltrated with extravasated
              clotted blood corresponds to external scalp
              wound no.1 on its extension;

              5. Corresponding to external injury no.7, there
              was a cut injury to the muscles on the back at



Criminal Appeal No.321 of 1996                                      Page 17 of 46
               the wound site which travels downwards and
              forwards to involve the 7th thoracic spine of the
              vertebra causing fracture of the spinous process
              and lateral process of 7th thoracic vertebra with
              extravasation and infiltration of blood around
              the fracture site and the muscles surrounding it.
              The covering on the spinal cord and the spinal
              cord     itself      has       been     contused      at     the
              corresponding site;

              6. Corresponding to external injury no.8, there
              was     cut    wound         on   the     muscles     at     the
              corresponding         site      with    extravasation       and
              infiltration of blood;

              7. Corresponding to external injury no.10, the
              underlying fibula bone at its lower end with the
              upper portion of malleolus has been fractured
              and was associated with extravasation and
              infiltration of blood around the fracture site;

              8. Corresponding to external injury no.11, the
              punctured would has gone upto 3 cm. deep in
              the muscles where there was extravasation and
              infiltration of blood;

              9. There was fracture of tibia bone of left leg its
              middle        with       extravasated       clotted        blood
              surrounding the fracture site;

              10.    There       was     a    thin    layer   of    subdural
              haemorrhage on the left side hemisphere;




Criminal Appeal No.321 of 1996                                       Page 18 of 46
               11. The brain on its right frontal lobe was cut for
              5 cm. downwards involving the sagittal border of
              left frontal lobe. The brain looks pale. The
              dimension of brain cut was 9 cm. x 1 cm. x 4
              cm.

              P.W.27 has opined that the external and internal

injuries were ante mortem in nature and all the injuries were

fatal in ordinary course of nature to cause death. He further

opined that the external injury nos.1, 2 & 3 and their

corresponding internal injuries were fatal and sufficient to cause

death. He further opined that death was due to injury to vital

organ like brain i.e. craniocerebral injuries and the time since

death was about 24 to 30 hours since the time of post-mortem

examination. He further opined that external injury nos.1, 2, 3,

7, 9 and 10 might have been caused by any heavy or moderately

heavy cutting weapons. The pressure abrasion i.e. external

injury no.4 might have been caused by the edge of the some

cutting weapon. The external injury nos.5 and 6 might have

been caused by falling on any hard and rough and blunt surface

or object. The external injury nos.8 and 11 might have been

caused by any pointed weapon having cutting edge on either

side. The parallel bruises i.e. injury nos.12 and 13 could have




Criminal Appeal No.321 of 1996                           Page 19 of 46
 been caused by lathi blow. He proved the post mortem

examination report vide Ext.21.

              Nothing     has    been   brought   out   in   the    cross-

examination of P.W.27 by the learned defence counsel to

disbelieve his testimony.

              Similarly, P.W.26, the doctor who conducted the post

mortem examination of the deceased Igni Naik on 07.03.1993 in

Addl. P.H.C. has noticed the following injuries:

              1. One sharp cutting injury of size 8 cm. x 0.5
              cm.x 1 cm. situated over left side back of the
              chest;

              2. One sharp cutting injury of size 8 cm. x
              0.5cm. x 1 cm. situated over left side back of
              the chest;

              3. One sharp cutting injury 5 cm. x 0.5 cm. x 2
              cm. situated over right side chest wall back;

              4. Another sharp cutting injury 5 cm. x 0.5 cm.
              x 2 cm. situated over right side back of the
              chest wall;

              5. Sharp cutting injury 2 cm. x 0.5 cm. x 1 cm.
              situated over left side chest wall;

              6. Sharp cutting injury 3 cm. x 2 cm. x 3 cm.
              situated over left elbow with dislocation of left
              elbow joint.




Criminal Appeal No.321 of 1996                               Page 20 of 46
               He has opined that the injuries nos.1 to 6 were ante

mortem in nature and caused by sharp cutting weapons. The

cause of death was due to haemorrhage on account of multiple

injuries and the nature of death was homicidal. Time since death

was more than 18 hours. He has proved the post mortem report

marked as Ext.20.

              Nothing has been elicited in the cross-examination of

P.W.26by      the    learned     defence   counsel   to   disbelieve    his

testimony.

              Therefore, apart from the inquest report of both the

deceased and other evidence available on record, the medical

evidence adduced by P.W.26 and P.W.27 coupled with the

findings in the post mortem examination reports (Exts.20 and

21), we are of the view that the learned trial Court is quite

justified in holding both the deceased, namely, Panchu Naik and

Igni Naik died homicidal death, which is also not challenged by

the learned counsel for the appellants.

Assessment of evidence of eye witnesses P.W.14 and

P.W.18:

9.            The two star witnesses examined on behalf of the

prosecution are P.W.14 Habuli Naik and P.W.18 Debaki Naikani

and they are the eye witnesses to the occurrence.



Criminal Appeal No.321 of 1996                               Page 21 of 46
                P.W.14 has stated that the accused persons came in

a body by holding different weapons like axe, kati, tangia, sword

and they arrived near deceased Panchu Naik, who was working

with him. A-3 Basant Naik dealt a pharsa blow on the head, A-2

Babu @ Babula Naik dealt a sword blow on the back and A-5

Bidu @ Bidyadhar Naik (dead) dealt axe blow to the leg of the

deceased Panchu Naik, for which he fell down on the ground due

to assault.

               So far as the deceased Igni Naik is concerned,

P.W.14 has stated that A-1 Bhagya @ Bhagirathi Bisoi dealt a

steel sword blow on the left hand, A-4 Aruna Naik (dead) dealt

kati blow on the back, A-11 Bijuli Naik (dead) dealt kati blow on

the back, A-9 Pramod Naik dealt a small kati blow on the leg of

the deceased Igni Naik respectively. He has further stated that

he was present at one side of the place of the assault and seen

the   entire    occurrence.      He   further   stated   that    after    the

occurrence, the accused persons fled away from the spot and the

injured persons were found lying on the ground in a pool of

blood and he along with others carried the injured persons to

MundaMorei Bus stand and while they were so carrying to Aska

Hospital for treatment, deceased Panchu Naik succumbed to his

injuries at MundaMorei Bus stand and they left the dead body of




Criminal Appeal No.321 of 1996                                  Page 22 of 46
 the deceased Panchu Naik at the Bus stand and carried the

injured Igni Naik to Aska Hospital for treatment and admitted

him in the hospital and then he came to Aska police station and

lodged the verbal report before the police.

              In the cross-examination, it has been elicited about

the civil dispute between the parties and it has also been elicited

that this witness is a party to 107 Cr.P.C. proceeding which was

there between the parties. Though some confrontations have

been made by the learned defence counsel with respect to the

previous statement made by this witness before the investigating

officer, but we find there are no such material contradictions in

the evidence and therefore, the evidence of P.W.14 has not been

shattered in the cross-examination.

              P.W.18     Debaki Naikani   was   the   widow   of the

deceased Igni Naik and mother of the deceased Panchu Naik.

She has stated that the accused persons came by holding

weapons to the spot and she was present on the ridge of the

tank at that time. She further stated that A-1 Bhagya @

Bhagirathi Bisoi dealt a sword blow on the head, A-2 Babu @

Babula Naik dealt a pharsa blow on the neck, A-3 Basant Naik @

Bapana dealt sword blow to the left side neck and A-5 Bidu @

Bidyadhar Naik (dead) dealt kati blow on the head of the




Criminal Appeal No.321 of 1996                          Page 23 of 46
 deceased Panchu Naik respectively, who fell down on the ridge

sustaining injuries throughout his body.

              So far as her husband deceased Igni Naik is

concerned, she has stated that the accused Dura dealt kati blow

on the left hand, A-9 Pramod Naik dealt a razor blow on the

back, A-4 Aruna Naik dealt chella blow to the waist, A-7

Lambodar Naik dealt pharsa blow to the back and A-5 Bidu @

Bidyadhar Naik dealt chella blow to the abdomen of her husband

respectively, who fell down on the ground with severe bleeding

injuries. She has further stated that after the assault, the

accused persons fled away from the spot and her husband was

shifted to Aska hospital for treatment and her son Panchu Naik

died at MundaMorei bus stand and her husband died on the next

day during course of his treatment.

              In the cross-examination of P.W.18, the defence has

elicited that the accused persons were twenty one in numbers

and after assaulting her son Panchu Naik, they came to her

husband Igni Naik and all the accused persons dealt four to five

strokes with their weapons. She further stated that appellants

were holding eight to ten axes and also similar number of katis.

Some confrontations were made with reference to her previous

statement recorded by the I.O. (P.W.25), but we find that there




Criminal Appeal No.321 of 1996                       Page 24 of 46
 are no such material contradictions in the evidence of P.W.18

and    therefore,     the    evidence   of   P.W.18   relating   to   the

participation of some of the appellants in the assault of the

deceased has not been shaken in the cross-examination.

              Learned Amicus Curiae argued that so far as the

assault on deceased Panchu Naik is concerned, in view of the

evidence of two eye witnesses, though the implication of A-2

Babu @ Babula Naik and A-3 Basant Naik @ Bapana is

consistent, but so far as A-1 Bhagya @ Bhagirathi Bisoi is

concerned, even though P.W.18 has implicated him in the assault

and stated that he started the assault by dealing sword blow on

the head of the deceased Panchu Naik, but P.W.14 is totally

silent relating to any assault made by the A-1 Bhagya @

Bhagirathi Bisoi to the said deceased. It is the further submission

of the learned Amicus Curiae that since the A-1 Bhagya @

Bhagirathi Bisoi has been implicated by only one of eye

witnesses i.e. P.W.18 in the assault of the deceased Panchu

Naik, for which he was found guilty under section 302/149 of the

I.P.C., he should be given benefit of doubt.

              Mr. Sarat Chandra Pradhan, learned Addl. Standing

Counsel, on the other hand, submitted that both the witnesses

were at different places and watching the occurrence and there




Criminal Appeal No.321 of 1996                              Page 25 of 46
 were number of accused persons being armed with different

weapons and in such a scenario, the possibility of P.W.14

missing of assault by A-1 Bhagya @ Bhagirathi Bisoi is probable

and therefore, merely because P.W.14 has not implicated A-1

Bhagya @ Bhagirathi Bisoi in the assault of the deceased Panchu

Naik, the evidence of P.W.18 in that respect cannot be

disbelieved, more particularly, when the doctor (P.W.27) has

noticed corresponding injury on the head, which is possible by

sharp cutting weapon.

              After carefully examining the evidence of two eye

witnesses i.e P.W.14 and P.W.18, we are of the humble view that

possibility of the assault by A-1 Bhagya @ Bhagirathi Bisoi on the

deceased Panchu Naik going unnoticed by P.W.14 is probable

since there were number of accused persons present at the spot

and they were holding different weapons. When participation of

A-1 Bhagya @ Bhagirathi Bisoi as deposed to by P.W.18 has not

been    shaken     in   the      cross-examination   and   it    is   getting

corroboration from the medical evidence, the same cannot be

disbelieved merely because the other eye witness i.e. P.W.14 has

omitted to name him in the assault of the deceased Panchu Naik.

Therefore, we find from the materials available on record that

the three appellants i.e. A-1 Bhagya @ Bhagirathi Bisoi, A-2




Criminal Appeal No.321 of 1996                                  Page 26 of 46
 Babu @ Babula Naik and A-3 Basant Naik @ Bapana along with

A-5 Bidu @ Bidyadhar Naik (dead) are liable for the commission

of murder of deceased Panchu Naik and the oral evidence

coupled with the medical evidence is clinching in nature in that

respect. Though the learned trial Court has also found the

involvement of A-4 Aruna Naik (dead) in such murder, but we do

not find any material in that respect. Therefore, the number of

active participants in such murder has gone down to four. Since

it is apparent that A-1 Bhagya @ Bhagirathi Bisoi, A-2 Babu @

Babula Naik and A-3 Basant Naik @ Bapana along with A-5 Bidu

@ Bidyadhar Naik (dead) being armed with sharp cutting

weapons came together to the spot and assaulted to the

deceased Panchu Naik on vital parts of the body and thereby

committed his murder and left the spot together, we are of the

view that they shared common intention to commit such murder.

              In case of Chittarmal -Vrs.- State of Rajasthan

reported in (2003) 24 Orissa Criminal Reports (SC) 664, it

is held as follows:-

              "14. It is well settled by a catena of decisions
              that Section 34 as well as Section 149 deal with
              liability for constructive criminality i.e. vicarious
              liability of a person for acts of others. Both the
              sections deal with combinations of persons who




Criminal Appeal No.321 of 1996                             Page 27 of 46
               become punishable as sharers in an offence.
              Thus they have a certain resemblance and may
              to some extent overlap. But a clear distinction is
              made     out       between        common     intention     and
              common       object        in    that     common     intention
              denotes     action     in        concert   and     necessarily
              postulates the existence of a pre-arranged plan
              implying a prior meeting of the minds, while
              common object does not necessarily require
              proof of prior meeting of minds or pre-concert.
              Though there is substantial difference between
              the two sections, they also to some extent
              overlap and it is a question to be determined on
              the facts of each case whether the charge under
              Section 149 overlaps the ground covered by
              Section 34. Thus, if several persons numbering
              five or more, do an act and intend to do it, both
              Sections 34 and Section 149 may apply. If the
              common object does not necessarily involve a
              common intention, then the substitution of
              Section 34 for Section 149 might result in
              prejudice      to    the        accused    and   ought    not,
              therefore, to be permitted. But if it involves a
              common intention, then the substitution of
              Section 34 for Section 149 must be held to be a
              formal matter. Whether such recourse can be
              had or not must depend on the facts of each
              case. The non-applicability of Section 149 is,
              therefore, no bar in convicting the appellants
              under Section 302 read with Section 34 IPC, if



Criminal Appeal No.321 of 1996                                       Page 28 of 46
               the evidence discloses commission of an offence
              in furtherance of the common intention of them
              all."

              In the case of Dhanna -Vrs.- State of Madhya

Pradesh reported in (1996) 10 Supreme Court Cases 79, it

is held as follows:-

              "7. The High Court found that there was no
              unlawful        assembly        as   the    strength   of   the
              assembly was insufficient to constitute it into
              "unlawful assembly". But if the court enters
              upon a finding that any of the remaining persons
              who      participated      in    the    crime   had    shared
              common intention with the main perpetrators of
              the crime, the court is not helpless in seeking
              the aid of Section 34 (I.P.C.) to enter a
              conviction against such persons arraigned as
              accused. This is despite the difference between
              the scope of Section 34 and Section 149. Yet
              they have some resemblance between each
              other and are to some extent overlapping
              (Barendra Kumar Ghosh -Vs.- Emperor :
              AIR 1925 PC 1).

              8.      Legal   position    on       this   aspect   remained
              uncertain for a time after this Court rendered a
              decision in Nanak Chand -Vs.- The State of
              Punjab: (1955) 1 SCR 1201. But the doubt
              was cleared by a Constitution bench of this
              Court in William Slaney -Vs.- State of M.P. :



Criminal Appeal No.321 of 1996                                       Page 29 of 46
               AIR 1956 SC 116, where this Court observed
              at para 86, thus;

                 "Sections 34, 114 and 149 of the Indian
                 Penal Code provide for criminal liability
                 viewed from different angles as regards
                 actual participants, accessories and men
                 actuated by a common object or a common
                 intention; and the charge is a rolled-up one
                 involving       the   direct     liability    and      the
                 constructive liability without specifying who
                 are directly liable and who are sought to be
                 made      constructively        liable.In      such       a
                 situation, the absence of a charge under
                 one or other of the various heads of
                 criminal liability for the offence cannot be
                 said to be fatal by itself, and before a
                 conviction      for   the    substantive           offence,
                 without     a    charge,       can   be      set     aside,
                 prejudice will have to be made out. In most
                 of the cases of this kind, evidence is
                 normally given from the outset as to who
                 was primarily responsible for the act which
                 brought      about     the      offence      and      such
                 evidence is of course relevant."

              9. It is, therefore, open to the Court to take
              recourse to Section 34 of I.P.C. even if the said
              section was not specifically mentioned in the
              charge and instead Section 149 I.P.C. has been
              included. Of course, a finding that the assailant




Criminal Appeal No.321 of 1996                                         Page 30 of 46
               concerned had a common intention with the
              other accused is necessary for resorting to such
              a course. This view was followed by this Court in
              later decisions also. Amar Singh -Vs.- State of
              Haryana :AIR 1973 SC 2221, Bhoor Singh
              and Anr. -Vs.- State of Punjab : AIR 1974
              SC 1256."

              Similar view was also taken in the case of Jai Singh

@ Bandu and Another -Vrs.- State of Maharashtra reported

in 1996 Supreme Court Cases (Cri) 672, wherein it is held

that omission to frame a charge or departure from the charge

cannot invalidate conviction unless prejudice has been caused.

              Thus, the conviction of the A-1 Bhagya @ Bhagirathi

Bisoi, A-2 Babu @ Babula Naik and A-3 Basant Naik @ Bapana is

altered from section 302/149 of the I.P.C. to section 302/34 of

the I.P.C.

10.           Coming to the assault on the deceased Igni Naik,

learned Amicus Curiae argued that P.W.14 has implicated

appellants i.e. A-1 Bhagya @ Bhagirathi Bisoi and A-9 Promod

Naik apart from the appellants A-4 Aruna Naik and A-11 Bijuli

Naik (who are now dead) in the assault of the deceased and it is

stated that A-1 Bhagya @ Bhagirathi Bisoi used steel sword and

assaulted on the left hand of the deceased and A-9 Pramod Naik




Criminal Appeal No.321 of 1996                          Page 31 of 46
 assaulted by a kati on the leg of the deceased, whereas P.W.18

has not whispered that A-1 Bhagya @ Bhagirathi Bisoi dealt any

blow to the deceased Igni Naik and though she has implicated A-

7 Lambodar Naik in the assault of Igni Naik, but the same has

not been deposed to by P.W.14. She also implicated A-4 Aruna

Naik and A-5 Bidu @ Bidyadhar Naik in the assault, who are now

dead. He further argued the learned trial Court has not placed

any reliance on the oral evidence adduced by these two eye

witnesses relating to the assault on the deceased Igni Naik

rather placed reliance on the dying declaration of the deceased

Igni Naik recorded by P.W.1 vide Ext.1/1 in which only the

implication of A-1 Bhagya @ Bhagirathi Bisoi, A-3 Basant Naik @

Bapuni and A-5 Bidu @ Bidyadhar Naik (dead) are there. He

further argued that there is no clinching evidence against A-6, A-

7, A-9, A-10 and A-12 to hold them guilty under section 304

Part-II/149 of I.P.C. and therefore, they should be acquitted of

such offence.

              Mr. Pradhan, learned counsel for the State argued

that the learned trial Court has rightly not placed reliance on the

evidence of two eye witnesses so far as the assault on the

deceased Igni Naik is concerned, but accepted the dying

declaration of the deceased Igni Naik recorded by P.W.1, but




Criminal Appeal No.321 of 1996                         Page 32 of 46
 since it has been proved that A-6, A-7, A-9, A-10 and A-12 were

the members of unlawful assembly and came to the spot being

armed with deadly weapons in the company of other accused

persons who directly participated in the assault of the deceased

persons, therefore, apart from the offence under section 148 of

I.P.C., they were held guilty under section 304 Part-II/149 of

I.P.C. as they had knowledge being the members of the unlawful

assembly that an offence of culpable homicide was likely to be

committed      by    using       deadly   weapons   and   therefore,   the

conviction of A-6 Dillip Naik, A-7 Lambodar Naik, A-9 Promod

Naik, A-10 Pruthibi Naik and A-12 Bishnu Bishoi @ Naik is

justified.

Whether the dying declaration of the deceased Igni Naik

is believable?

11.           On perusal of the dying declaration recorded by

P.W.1, the Medical Officer, we find that he not only treated the

the deceased Igni Naik but also referred the case to M.K.C.G.

Medical College & Hospital and on the request of the police,

recorded the dying declaration in which the deceased implicated

only three persons in his assault i.e. A-1 Bhagya @ Bhagirathi

Bisoi, A-3 Basant Naik @ Bapana and A-5 Bidu @ Bidyadhar

Naik. The doctor has enquired about the mental condition of the




Criminal Appeal No.321 of 1996                               Page 33 of 46
 deceased and found it to be normal. He further stated that at the

time of such recording, only hospital staff was present apart

from two to three police personnel. He stated to have handed

over the dying declaration sheet to police on requisition. P.W.1

was the treating doctor and there is no evidence that the

deceased was tutored by anyone to make such declaration and

that in view of the injuries sustained by him, he could not have

made any statement or dying declaration. Nothing has been

elicited in the cross-examination to dislodge the evidence of

P.W.1 relating to dying declaration. Therefore, it is clear that

there is nothing in the dying declaration against A-6 Dilip Naik,

A-7 Lambodar Naik, A-9 Promod Naik, A-10 Pruthibi Naik and A-

12 Bishnu Bisoi @ Naik. Though the name of A-9 Promod Naik

finds place in the assault of the deceased Igni Naik in the

evidence of P.W.14 and the names of A-7 Lambodar Naik and A-

9 Pramod Naik find place in the assault of the deceased Igni Naik

in the evidence of P.W.18, but since the names of these

appellants do not find place in the dying declaration of the

deceased Igni Naik, no importance can be attached to the

evidence of P.W.14 and P.W.18 relating to the implication of A-7

Lambodar Naik and A-9 Pramod Naik in the assault of the

deceased Igni Naik.




Criminal Appeal No.321 of 1996                       Page 34 of 46
               Therefore, except the mere presence of A-6 Dillip

Naik, A-7 Lambodar Naik, A-9 Pramod Naik, A-10 Pruthibi Naik

and A-12 Bishnu Bishoi @ Naik in the unlawful assembly being

armed with weapons, there is no evidence of any specific overt

act against them either in the assault of deceased Panchu Naik

or deceased Igni Naik. There is no evidence that they played any

active role in the occurrence of assault. There is no evidence of

any active mind on their part in furtherance of their common

object. There is no material to come to a finding that they knew

before hand that the offence actually committed was likely to be

committed in prosecution of the common object. There is no

sufficient evidence on record to show that they intended to or

knew the likelihood of commission of such offending act.

              Section 149 of I.P.C. has essentially two ingredients

viz. (i) offence committed by any member of an unlawful

assembly consisting five or more members and (ii) such offence

must be committed in prosecution of the common object (under

Section 141 I.P.C.) of the assembly or members of that

assembly knew to be likely to be committed in prosecution of the

common object. For common object, it is not necessary that

there should be a prior concert in the sense of a meeting of the

members of the unlawful assembly, the common object may




Criminal Appeal No.321 of 1996                         Page 35 of 46
 form on spur of the moment; it is enough if it is adopted by all

the members and is shared by all of them. In order that the case

may fall under the first part, the offence committed must be

connected immediately with the common object of the unlawful

assembly of which the accused were members. (Ref: Bhanwar

Singh and Ors. -Vs.- State of M.P. : (2008) 16 Supreme

Court Cases 657). Even if the offence committed is not in direct

prosecution of the common object of the assembly, it may yet

fall under second part of Section 149 I.P.C. if it can be held that

the offence was such as the members knew was likely to be

committed. The expression 'know' does not mean a mere

possibility, such as might or might not happen. For instance, it is

a matter of common knowledge that if a body of persons go

armed to take forcible possession of the land, it would be right to

say that someone is likely to be killed and all the members of the

unlawful assembly must be aware of that likelihood and would be

guilty under the second part of Section 149 I.P.C. There may be

cases which would come within the second part, but not within

the first. The distinction between the two parts of Section 149

I.P.C. cannot be ignored or obliterated. (Ref: Mizaji and Anr.

-Vs.- State of U.P. : AIR 1959 SC 572; Gangadhar Behera

and Ors. -Vs.- State of Orissa : AIR 2002 SC 3633).




Criminal Appeal No.321 of 1996                         Page 36 of 46
 However, once it is established that the unlawful assembly had

common object, it is not necessary that all persons forming the

unlawful assembly must be shown to have committed some

overt act. For the purpose of incurring the vicarious liability

under the provision, the liability of other members of the

unlawful    assembly      for    the   offence   committed   during    the

continuance of the occurrence, rests upon the fact whether the

other members knew before hand that the offence actually

committed was likely to be committed in prosecution of the

common object. (Ref: Daya Kishan -Vs.- State of Haryana :

(2010) 5 Supreme Court Cases 81; Sikandar Singh -Vs.-

State of Bihar : (2010) 7 Supreme Court Cases 477;

Debashis Daw -Vs.- State of W.B. : (2010) 9 Supreme

Court Cases 111). The crucial question for determination in

such a case is whether the assembly consisted of five or more

persons and whether the said persons entertained one or more

of the common objects specified by Section 141 of I.P.C. While

determining this question, it becomes relevant to consider

whether the assembly consisted of some persons which were

merely passive witnesses and had joined the assembly as a

matter of idle curiosity without intending to entertain the

common object of the assembly. (Ref: Masalti -Vs.- State of




Criminal Appeal No.321 of 1996                               Page 37 of 46
 Uttar Pradesh : AIR 1965 SC 202). In K.M. Ravi and Ors.

-Vs.- State of Karnataka reported in (2009) 16 Supreme

Court Cases 337, the Hon‟ble Supreme Court observed that

mere presence or association with other members alone does not

per se be sufficient to hold every one of them criminally liable for

the offences committed by the others unless there is sufficient

evidence on record to show that each intended to or knew the

likelihood of commission of such an offending act. Similarly in

State of U.P. -Vs.- Krishanpal and Ors. reported in (2008)

16 Supreme Court Cases 73, the Hon‟ble Supreme Court held

that once a membership of an unlawful assembly is established,

it is not incumbent on the prosecution to establish whether any

specific overt act has been assigned to any accused. Mere

membership of the unlawful assembly is sufficient and every

member of an unlawful assembly is vicariously liable for the acts

done by others either in prosecution of common object or

members of assembly knew were likely to be committed. In

Amerika Rai and Ors. -Vs.- State of Biharreported in

(2011) 4 Supreme Court Cases 677, the Hon‟ble Supreme

Court opined that for a member of unlawful assembly having

common object what is liable to be seen is as to whether there

was any active participation and the presence of all the accused




Criminal Appeal No.321 of 1996                          Page 38 of 46
 persons was with an active mind in furtherance of their common

object. The law of vicarious liability under Section 149 I.P.C. is

crystal clear that even the mere presence in the unlawful

assembly, but with an active mind, to achieve the common

object makes such a person vicariously liable for the acts of the

unlawful assembly. In the case of Charan Singh -Vs.- State of

U.P. reported in (2004) 4 Supreme Court Cases 205, it is

held that the crucial question to determine is whether the

assembly consisted of five or more persons and whether the said

persons entertained one or more of the common objects, as

specified in Section 141 of I.P.C. The word 'object' means the

purpose or design and in order to make it 'common', it must be

shared by all. In other words, the object should be common to

the persons, who compose the assembly, that is to say, they

should all be aware of it and concur in it. A common object may

be formed by express agreement after mutual consultation, but

that is by no means necessary. It may be formed at any stage

by all or a few members of the assembly and the other members

may just join and adopt it. Once formed, it need not continue to

be the same. It may be modified or altered or abandoned at any

stage. The expression 'in prosecution of common object' as

appearing in Section 149 I.P.C. has to be strictly construed as




Criminal Appeal No.321 of 1996                        Page 39 of 46
 equivalent to 'in order to attain the common object'. It must be

immediately connected with the common object by virtue of the

nature of the object. There must be community of object and the

object may exist only up to a particular stage, and not

thereafter. In the case of Bhanwar Singh -Vs.- State of

Madhya Pradesh reported in (2008) 16 Supreme Court

Cases 657, the Hon‟ble Supreme Court held that the common

object of the unlawful assembly in question depends firstly on

whether such object can be classified as one of those described

in Section 141 I.P.C. Secondly, such common object need not be

the product of prior concert, but as per established law, may

form on the spur of the moment. Finally, the nature of this

common object is a question of fact to be determined by

considering nature of arms, nature of the assembly, behaviour of

the members, etc. Where general allegations are made against a

large number of persons, the Court would categorically scrutinise

the evidence and hesitate to convict the large number of persons

if the evidence available on record is vague. It is obligatory on

the part of the Court to examine that if the offence committed is

not in direct prosecution of the common object, it yet may fall

under second part of Section 149 I.P.C., if the offence was such

as the members knew was likely to be committed. Further




Criminal Appeal No.321 of 1996                       Page 40 of 46
 inference has to be drawn as what was the number of persons;

how many of them were merely passive witnesses; what were

their arms and weapons. Number and nature of injuries is also

relevant to be considered. "Common object" may also be

developed at the time of incident. (Ref: Ramachandran and

Ors. -Vs.- State of Kerala : (2011) 9 Supreme Court Cases

257).

              In view of the settled position of law as discussed

above and the materials available on record, the conviction of A-

6 Dillip Naik, A-7 Lambodar Naik, A-9 Promod Naik, A-10 Pruthibi

Naik and A-12 Bishnu Bishoi @ Naik under section 304 Part-

II/149 of I.P.C. is not sustainable in the eyes of law and hence

set aside.

Conviction of the appellants under section 148 I.P.C.

12.           The evidence of the two eye witnesses i.e. P.W.14

and P.W.18 indicate that appellants along with others came in a

body by holding different weapons like axe, kati, tangia and

sword. It is of course correct that except the accused persons

who participated in the assault of the two deceased, it has not

been stated specifically about the nature of weapons held by the

other accused persons. However, no questions have been put by

the defence in that respect in the cross-examination nor it has



Criminal Appeal No.321 of 1996                        Page 41 of 46
 been brought out that any of the accused persons were not

armed with any deadly weapons.

              When      there    is   rioting   simplicitor,   offence     is

punishable under section 147 of I.P.C. When such rioting is

committed by a particular accused or persons having deadly

weapons or with anything which, used as a weapon of offence is

likely to cause death, offence is punishable under section 148 of

I.P.C. „Rioting‟ has been defined under section 146 of I.P.C.

which lays down that whenever force or violence is used by an

unlawful assembly, or any member thereof, in prosecution of the

common object of such assembly, every member of such

assembly is guilty of offence of rioting.

              The offence under Section 148 of I.P.C. is an

aggravated form of the offence under Section 147 of I.P.C.

Section 147 of I.P.C. deals with the punishment for the offence

of rioting, whereas Section 148 of I.P.C. deals with the

punishment for the offence of rioting being armed with deadly

weapon. If one member of an unlawful assembly is armed with a

deadly weapon, the other members cannot on that account be

charged under Section 148 of I.P.C. (Ref: Nanda Kishore -Vs.-

State : A.I.R. 1961 Orissa 29 and In re Mathuswami

Goundan and Ors. : A.I.R. 1942 Mad. 420). A person cannot




Criminal Appeal No.321 of 1996                                 Page 42 of 46
 be found guilty under Section 148 of I.P.C. unless he actually

holds a dangerous weapon. Hence unless that condition is

satisfied, he cannot be held constructively guilty under Section

148 of I.P.C. by reason of Section 149 of I.P.C. It is not

necessary for the prosecution to prove that the accused persons

who were armed with deadly weapons used such weapons to

convict them under section 148 of I.P.C. When force or violence

is used by an unlawful assembly or by any member thereof in

prosecution of the common object of such assembly, the offence

of rioting as described under section 146 of I.P.C. is attracted

and each member of such assembly is to be held guilty for such

offence and out of such members of unlawful assembly, the

persons who were armed with deadly weapon or anything which

used as a weapon of offence, is likely to cause death can be held

liable for the offence under section 148 of I.P.C. Section 349 of

I.P.C. defines „force‟. As soon as force or violence is used, the

offence of rioting is complete.

              In view of the evidence of the eye witnesses, it is

apparent that A-1 Bhagya @ Bhagirathi Bisoi, A-2 Babu @

Babula Naik, A-3 Basanta Naik @ Bapanna, A-6 Dillip Naik, A-7

Lambodar Naik, A-9 Pramod Naik, A-10 Pruthibi Naik and A-12

Bishnu Bisoi @ Naik were armed with deadly weapons being the




Criminal Appeal No.321 of 1996                       Page 43 of 46
 members of the unlawful assembly and even though out of them

only A-1 Bhagya @ Bhagirathi Bisoi, A-2 Babu @ Babula Naik

and A-3 Basanta Naik @ Bapanna have used the deadly weapons

in the assault of the deceased but all of them can be held guilty

under section 148 of I.P.C. Therefore, the conviction of these

appellants under section 148 of the I.P.C. stands confirmed.

              The learned trial Court while convicting A-1 Bhagya

@ Bhagirathi Bisoi, A-2 Babu @ Babula Naik and A-3 Basanta

Naik @ Bapanna under section 148 of I.P.C. has not imposed any

separate sentence, however, while holding A-6 Dillip Naik, A-7

Lambodar Naik, A-9 Promod Naik, A-10 Pruthibi Naik and A-12

Bishnu Bisoi @ Naik guilty under section 148 of I.P.C., sentenced

each of them to undergo R.I. for one year. These appellants

were on bail during trial and after conviction, they were also

released on bail in this appeal. In view of the fact that more than

32 years have passed since the date of occurrence, keeping in

view their age at present, we reduce the sentence imposed

under section 148 of the I.P.C. to period already undergone.

Conclusion:

13.           In view of the foregoing discussions, A-1 Bhagya @

Bhagirathi Bisoi, A-2 Babu @ Babula Naik andA-3 BasantNaik@

Bapana are found guilty under section 302/34 of I.P.C.The



Criminal Appeal No.321 of 1996                         Page 44 of 46
 sentence passed by the learned trial Court for the offence under

section 302/149 of the I.P.C. is awarded for the offence under

section 302/34 of I.P.C. The conviction of these three appellants

under section 148 of the I.P.C. stands confirmed, but as held by

the learned trial Court, no separate sentence is imposed for such

offence.

              The conviction of A-6 Dillip Naik, A-7 Lambodar Naik,

A-9 Pramod Naik, A-10 Pruthibi Naik and A-12 Bishnu Bisoi @

Naik under section 304 Part-II/149 of the I.P.C. is set aside.

However, their conviction under section 148 of the I.P.C. stands

confirmed, but the sentence passed thereunder by the learned

trial Court is reduced to period already undergone.

              A-1 Bhagya @ Bhagirathi Bisoi, A-2 Babu @ Babula

Naik, A-3 Basant Naik @ Bapana who are on bail as per the

order of this Court dated 10.05.2004 in Misc. Case No.218 of

2003 are directed to surrender within a period of four weeks

from today to undergo the sentence, failing which, the learned

trial Court shall take coercive steps for their arrest.

              In the result, Criminal Appeal is allowed in part.

              Before parting with the case, we would like to put on

record our appreciation to Mr. Saroj Kumar Routray, the learned

Amicus Curiae for rendering his valuable help and assistance




Criminal Appeal No.321 of 1996                            Page 45 of 46
 towards arriving at the decision above mentioned. The learned

Amicus Curiae shall be entitled to his professional fees which is

fixed at Rs.10,000/- (rupees ten thousand only). This Court also

appreciates the valuable help and assistance provided by Mr.

Sarat Chandra Pradhan, learned Additional Standing Counsel.

                 The trial Court records with a copy of this judgment

be    communicated                to   the   concerned     Court      forthwith       for

information and necessary action.


                                                         ................................
                                                               S.K. Sahoo, J.

.................................. Chittaranjan Dash, J.

Orissa High Court, Cuttack The 1st July, 2025/Sipun/Rajesh Criminal Appeal No.321 of 1996 Page 46 of 46