Supreme Court of India
State Of Madhya Pradesh vs Imrat And Anr on 11 July, 2008
Equivalent citations: AIR 2008 SUPREME COURT 2967, 2008 (11) SCC 523, 2008 AIR SCW 4993, 2008 (3) AIR JHAR R 870, 2009 (2) SCC(CRI) 558, (2008) 68 ALLINDCAS 104 (SC), 2008 (10) SCALE 143, 2008 (68) ALLINDCAS 104, 2008 ALL MR(CRI) 95 NOC, (2008) 10 SCALE 143, (2008) 41 OCR 131, (2008) 62 ALLCRIC 663, (2008) 4 CHANDCRIC 174
Author: Arijit Pasayat
Bench: P. Sathasivam, Arijit Pasayat
REPORTABLE
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. OF 2008
(Arising out of S.L.P. (Crl.) No. 2495 of 2006)
State of Madhya Pradesh ....Appellant
Versus
Imrat and Anr. ....
Respondents
JUDGMENT
DR. ARIJIT PASAYAT, J.
1. Leave granted.
2. Challenge in this appeal is to the judgment of a learned Single Judge of the Madhya Pradesh High Court, Gwalior Bench partially allowing the appeal filed by the respondents. The Additional Sessions Judge, Pichhore, District Shivpuri found the respondents guilty of having committed offence punishable under Section 307 read with Section 34 of the Indian Penal Code, 1860 (in short the `IPC') and sentenced each to undergo seven years RI with fine of Rs.1,000/-.
3. The High Court by the impugned judgment held that the proper conviction would be under Section 326 read with Section 34 IPC and the sentences were to be reduced to the period already undergone.
4. Background facts in a nutshell are as follows:
On 7.2.1997 daughter of the complainant was married to Sitaram and the complainant wanted to give his property to his daughter. Respondent-Imrat who is one of the close relatives of the complainant, objected to this and, therefore, on 2.3.1997 accused persons caused injuries to the complainant.
At the time of the incident accused Imrat had a lathi in his hand and accused Komal had a farsa with him. They caused six injuries on the complainant. On the basis of the 2 information lodged in the Police Station, investigation was undertaken and challan was filed against the accused persons for committing offence punishable under Sections 307, 324 and 506(2) IPC. However, as noted above, the trial Court convicted the accused for commission of offence punishable under Section 307 read with Section 34 IPC. The trial Court noted that as per the evidence of the complainant Bhajan while he was going towards his house near the well accused persons armed with lathi and farsa obstructed his way. Imrat told the co-accused that complainant has to be killed. On hearing this Komal hit the head of the complainant with farsa. Imrat gave lathi blow on the wrist of right hand and left hand and left foot. Komal hit him once more with farsa which struck him on the head. The trial Court found the evidence of the witnesses credible and cogent and on the evidence of the doctor found the accused persons guilty and convicted them as afore-noted.
Before the High Court the only plea taken was that all the six injuries except injury Nos.1 and 2 are simple in 3 nature. Injury Nos.1 and 2 were caused by sharp edged weapons and were grievous in nature. It was urged that there was no material to show that these two injuries were dangerous to life or were sufficient in the ordinary course of nature to cause death. According to them at the most the offence under Section 326 IPC was made out. This plea found acceptance of the High Court.
5. In support of the appeal, learned counsel for the appellant-State submitted that the injuries were on the head and were caused by sharp cutting weapons and the force with which the blows were given can be seen from the nature of the injuries on the head.
6. No one appears for the respondents in spite of service of notice.
7. The injuries which were noticed by the doctor are as follows:
4
"No.1 One cut wound on the back of head on the left side admeasuring 3.5 x 1 x 1 c.m.
No. 2. One cut wound on the right side of the head admeasuring 1 x 1 x 1.5 c.m.
No. 3. One abrasion mark on the left hand, rounded admeasuring 5 x 5 c.m.
No. 4. One crushed wound on the right elbow of 1 x 1 c.m.
No. 5. One crushed wound with swelling on the back side of right hand admeasuring 3 x 2 c.m.
No. 6. One crushed wound on the let feet measuring 4 x 5 c.m."
8. The doctor has categorically stated that injury Nos. 1 and 2 were caused by sharp edged weapons. The dying declaration of the injured was recorded on the request of the police.
9. It is to be noted that the alleged offences are of very serious nature. Section 307 relates to attempt to murder. It reads as follows:
5
"Whoever does any act with such intention or knowledge, and under such circumstances that, if he by that act caused death, he would be guilty of murder, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine; and, if hurt is caused to any person by such act, the offender shall be liable either to (imprisonment for life), or to such punishment as is hereinbefore mentioned."
10. To justify a conviction under this Section, it is not essential that bodily injury capable of causing death should have been inflicted. Although the nature of injury actually caused may often give considerable assistance in coming to a finding as to the intention of the accused, such intention may also be deduced from other circumstances, and may even, in some cases, be ascertained without any reference at all to actual wounds. The Section makes a distinction between an act of the accused and its result, if any. Such an act may not be attended by any result so far as the person assaulted is concerned, but still there may be cases in which the culprit 6 would be liable under this Section. It is not necessary that the injury actually caused to the victim of the assault should be sufficient under ordinary circumstances to cause the death of the person assaulted. What the Court has to see is whether the act, irrespective of its result, was done with the intention or knowledge and under circumstances mentioned in the Section. An attempt in order to be criminal need not be the penultimate act. It is sufficient in law, if there is present an intent coupled with some overt act in execution thereof.
11. It is sufficient to justify a conviction under Section 307 if there is present an intent coupled with some overt act in execution thereof. It is not essential that bodily injury capable of causing death should have been inflicted. The Section makes a distinction between the act of the accused and its result, if any. The Court has to see whether the act, irrespective of its result, was done with the intention or knowledge and under circumstances mentioned in the Section. Therefore, an accused charged under Section 307 7 IPC cannot be acquitted merely because the injuries inflicted on the victim were in the nature of a simple hurt.
12. This position was highlighted in State of Maharashtra v. Balram Bama Patil and Ors. (1983 (2) SCC 28), Girija Shanker v. State of Uttar Pradesh (2004 (3) SCC 793), R. Parkash v. State of Karnataka (JT 2004 (2) SC 348) and State of M.P. v. Saleem @ Chamaru and Anr. (2005 (5) SCC 554).
13. In Sarju Prasad v. State of Bihar (AIR 1965 SC 843) it was observed in para 6 that mere fact that the injury actually inflicted by the accused did not cut any vital organ of the victim, is not by itself sufficient to take the act out of the purview of Section 307.
14. Whether there was intention to kill or knowledge that death will be caused is a question of fact and would depend on the facts of a given case. The circumstances that the injury inflicted by the accused was simple or minor will not by itself rule out application of Section 307 IPC. The determinative 8 question is intention or knowledge, as the case may be, and not nature of the injury. The basic differences between Sections 333 and 325 IPC are that Section 325 gets attracted where grievous hurt is caused whereas Section 333 gets attracted if such hurt is caused to a public servant.
15. Section 307 deals with two situations so far as the sentence is concerned. Firstly, whoever does any act with such intention or knowledge, and under such circumstances that, if he by that act caused death, he would be guilty of murder, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine; and secondly if hurt is caused to any person by such act the offender shall be liable either to imprisonment for life or to such punishment as indicated in the first part i.e. 10 years. The maximum punishment provided for Section 333 is imprisonment of either description for a term which may extend to 10 years with a liability to pay fine.
9
16. It is seen that the High Court had arrived at erroneous hypothetical conclusions ignoring the fact that the nature of injuries were grievous and were caused by use of sufficient force by sharp edged weapons. The injuries were so serious that both the investigating agency and the doctor felt that dying declaration was to be recorded. That being so, the High Court's conclusion that the offence under Section 307 was not made out is clearly indefensible. The order of the High Court is set aside and that of the trial Court is restored.
17. The appeal is allowed.
...............................J. (Dr. ARIJIT PASAYAT) ...............................J. (P. SATHASIVAM) New Delhi, July 11, 2008 10