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 18, Cited by 0]

Jharkhand High Court

Om Prakash Sah vs The State Of Bihar (Now Jharkhand) on 10 June, 2025

Author: Sujit Narayan Prasad

Bench: Sujit Narayan Prasad, Rajesh Kumar

                                                        2025:JHHC:15117-DB




       IN THE HIGH COURT OF JHARKHAND AT RANCHI

                 Cr. Appeal (D.B) No. 112 of 1996 (P)
(Against the judgment of conviction dated 15.02.1996 and the order of
sentence dated 24.02.1996 passed by the learned Sessions Judge, Deoghar
in Sessions Case No. 65 of 1995)
                                   -----
1. Om Prakash Sah
2. Ramesh Prasad Sah.
All are the sons of Prem Ranjan Sah, resident of Jasidih Bazar, PS-Jasidih,
District-Deoghar                           ....... ...     Appellants
                                 Versus
The State of Bihar (now Jharkhand)             ...        ...    Respondent
                                  -------

CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
       HON'BLE MR. JUSTICE RAJESH KUMAR

                                  -------
For the Appellants    : Mr. Jitendra S. Singh, Advocate
For the State         : Mr. Pankaj Kumar Mishra, APP
For the Informant     : Mr. A.K. Kashyap, Sr. Advocate
                        Mr. Vijay Shankar Jha, Advocate
                                     ------

C.A.V on 24.04.2025                     Pronounced on10/06/2025

Per Sujit Narayan Prasad, J.

1. The instant appeal under section 374(2) of the Code of Criminal Procedure is directed against the judgment of conviction dated 15.02.1996 and the order of sentence dated 24.02.1996 passed by the learned Sessions Judge, Deoghar in Sessions Case No.65 of 1995 whereby and whereunder the appellants, above-named, have been convicted under sections 302 and 307 of the Indian Penal Code and sentenced to undergo RI for life under section 302 of the Indian Penal Code and RI for 5 years for the offence under section 307 of the Indian Penal Code and both the sentences shall run concurrently.

2. At the outset, it needs to mention here that one of the appellants-co- convict, namely, Naresh Sah, had died during the pendency of the appeal 2025:JHHC:15117-DB and vide order dated 26.03.2025 the present criminal appeal qua the appellant, namely, Naresh prasad Sah stands abated. Factual Matrix

3. The prosecution story in brief as per the allegation made in the fardbayan by Devendra Sah @ Ravi Sah, the informant, reads as under:

4. The prosecution case was instituted on the fardbayan of Devendra Sah recorded on 28.10.94 at 8.30 PM at Sadar Hospital, Deoghar, who alleged that his shop known as Laxmi Cut-piece Centre was situated at Jasidih Bazar, to the south of Durga temple and contiguous west to Bajrangbali temple. On the occasion of Deepawali the informant and his brother with the help of labourers, were getting the aforesaid shop cleaned. The informant got his residential house at the upper storey of the shop, to the contiguous east of the house of the informant, the house of his uncle Prem Ranjan Sah was situated. In between both the houses, there was a joint well and small stretch of land and the water of the same well was being used by the informant and his uncle. Both of them had separate motors for taking water from the well. The uncle of the informant drained stench water from his house by constructing a drain from near the well. Some- times, the dirt from the drain accumulated near the well and the dogs in search of food, fell into the well. For cleaning the well on some previous occasions, disputes had occurred between the family of the informant and the family of his uncle.

5. It was further alleged by the informant that on the day of the occurrence at about 5.30 PM he was sitting at his cloth shop, where his cousin accused-Naresh, Ramesh and Om Prakash arrived and Naresh began to 2 2025:JHHC:15117-DB break the closed door, situated near the well. The informant came out from his shop and protested, whereupon Ramesh ordered to assault. Accused Naresh, thereafter, gave axe-blow upon the informant with intention to kill, to which the informant caught by his right hand. He sustained injury on his right palm. Accused Naresh gave another blow by means of axe on the right thigh of the informant. Accused Ramesh and Om Prakash gave rod-blows on the shoulder and back of the informant, who fell down and raised alarm.

6. It was further alleged that the elder brother of the informant, namely, Surendra Sah (deceased) rushed there from the shop to save the informant. Accused Naresh by means of axe and the rest two accused by means of iron-rods started assaulting Surendra, who caught the axe, but at the same time accused Naresh took out a knife, to which he had kept concealed in his waist, and pierced the same into the abdomen of Surendra, as a result of which the entire intestine bulged out, and he fell down and became unconscious. Accused Ramesh and Om Prakash, thereafter gave iron-rod- blows upon Surendra. It was further alleged that by that time younger brother of the informant, at the alarm, arrived at the place of occurrence to whom all the three accused assaulted by means of their respective weapons, who fell down and became unconscious.

7. At the alarm, raised by the informant, some neighbours, namely, Angrej Yadav, Deepu Prasad, Tarini Yadav and others arrived and saw the occurrence. The accused persons hurling threats in several ways, fled into their houses. The persons, who had assembled, started taking the 3 2025:JHHC:15117-DB informant and his two brothers to hospital on a tempo. Deceased Surendra succumbed to his injuries on the way to the hospital.

8. After investigation, the police submitted the charge sheet against the appellants for the offences under sections 302/307 IPC and, thereafter, the case was committed to the court of Sessions. The statements of the appellants were recorded under Section 313 of Cr.P.C.

9. Accordingly, the trial proceeded and the appellants were found guilty by the learned trial Court for the aforesaid offences referred hereinabove. The aforesaid order of conviction and sentence is under challenge herein. Submission of the learned counsel for the appellants:

10. Learned counsel for the appellant has taken the following grounds for interfering with the finding recorded by the learned trial Court in the impugned judgment:

(i) There is no specific attributability, as per the evidence adduced on behalf of the prosecution, brought on record so far as the appellants, namely, Om Prakash Sah and Ramesh Prasad Sah are concerned.
(ii) It has been contended that the specific attributability of overt act has been alleged against the accused, Naresh Prasad Sah (now dead) who has assaulted the deceased through a knife over stomach due to which the deceased had died.
(iii) The ground therefore has been taken that since there is no specific attributability against the appellants, namely, Om Prakash Sah and Ramesh Prasad Sah, hence, no crime has been said to be committed by these two appellants.
4

2025:JHHC:15117-DB

(iv) The further ground has been taken that the conviction is only under sections 302 and 307 of the Indian Penal Code without taking aid of section 34, as such, there cannot be any conviction against the present appellants, namely, Om Prakash Sah and Ramesh Prasad Sah in absence of any specific overt act said to be committed by these two appellants even if the entire prosecution version will be taken into consideration in entirety.

(v) The argument has been advanced so far as the conviction under section 307 of the Indian Penal Code against these appellants, namely, Om Prakash Sah and Ramesh Prasad Sah is concerned, it has been contended that there is no injury report to establish the allegation of section 307 of the Indian Penal Code so far as the injury said to be caused upon Devendra Sah, PW3 is concerned.

(vi) The injury report of Kumar Ravinder @ Rabi Sah although is available on record but as per the testimony of Rabi Sah who has been examined as PW4 had deposed to have been assaulted over his leg, but if the injury report of PW4 will be taken into consideration no injury has been found by the doctor over the leg of the said witness. Therefore, there is contradiction in the testimony of PW4 if it will be taken in to consideration with the testimony of the doctor (PW5) who has examined him when he was injured. Hence, it is also not a case of conviction under section 307 of the Indian Penal Code.

(vii) The learned counsel for the appellants, based upon the aforesaid grounds, has submitted that the judgment of conviction passed by the learned trial Court convicting the appellants under section 302 and 307 of the Indian Penal Code, therefore, is fit to be quashed and set aside. 5

2025:JHHC:15117-DB Submission of the learned senior counsel for the Informant and Addl. Public Prosecutor for the State:

11. While defending the judgment of conviction and sentence, the learned senior counsel appearing for the informant and the learned Addl.

Public Prosecutor appearing for the State has jointly argued by taking the following grounds:

(i) The conviction so far as under section 302 of the Indian Penal Code against the appellants, namely, Naresh Sah (now dead), Ramesh Sah and Om Prakash does not suffer from an error, since, ample evidence has been produced by the prosecution. However, he has admitted the fact after going through the testimony of PW3, the informant, that the specific attributability of commission of crime of murder of the deceased is upon the accused-Naresh Sah since he is the person who has assaulted the deceased with a knife over the stomach leading to opening of stomach and subsequently, the deceased had died.
(ii) The argument has been advanced that even accepting the aforesaid specific attributability said to be committed by Naresh Sah who is no more and the instant appeal is abated so far the said Naresh Sah is concerned, but even then the attributability committed by Ramesh Sah and Om Prakash Sah who have assaulted the deceased, since the attributability is there to attract the ingredient of section 302 of the Indian Penal Code, hence, they are liable to be punished under section 302 of the Indian Penal Code and, as such, the impugned judgment so far as the appellants, namely, Ramesh Sah and Om Prakash Sah is concerned, the same does not require any interference.
6

2025:JHHC:15117-DB

(iii) The argument has been advanced that the ample material has been produced by the prosecuting agency who established the case under section 307 of the Indian Penal Code so far as the appellants, namely, Ramesh Sah and Om Prakash Sah is concerned since the fact has come in course of evidence produced by PW3, the informant, that he has brutally been assaulted by these two appellants. However, he has admitted the fact that there is no injury report so far as the injury sustained by PW3 is concerned.

(iv) The argument has also been advanced that PW4 has supported the prosecution version of sustaining assault by these two appellants and to that effect injury report is also available showing the injury sustained by him. Hence, the conviction so far as the appellants, namely, Ramesh Sah and Om Prakash Sah under section 307 of the Indian Penal Code is concerned, the same cannot be said to suffer from an error.

12. The learned senior counsel appearing for the informant and the learned Addl. Public Prosecutor appearing for the State, based upon the aforesaid premise, has submitted that the impugned judgment so far as the appellant nos.2 and 3 is concerned, does not suffer from any error and does not require any interference both under sections 302 and 307 of the Indian Penal Code, hence the instant appeal is fit to be dismissed. Response of opposition by the learned counsel appearing for the appellants:

13. Mr. Jitendra Shankar Singh, the learned counsel appearing for the appellants, in response, has submitted that the injury which has been said to be sustained by PW3 and PW4 cannot be the basis of conviction 7 2025:JHHC:15117-DB under section 302 and 307 of the Indian Penal Code reason being that here the conviction under section 302 of the Indian Penal Code is not with the aid of section 34 of the Indian Penal Code and, as such, the specific attributability of committing murder as per the definition of "murder" as has been defined under section 300 is to be taken into consideration.

14. It has been submitted that the specific attributability of assaulting with a knife over the stomach of the deceased is upon Naresh Sah (now dead) and, as such, the penal offence under section 302 of the Indian Penal Code is only being made out against him.

15. So far as the appellants, namely Ramesh Sah and Om Prakash Sah is concerned merely because they have assaulted the deceased they have been implicated in the case. It does not mean that these appellants are also to be convicted under section 302 of the Indian Penal Code without taking aid of section 34 of the Indian Penal Code and in the instant case no charge has been framed under section 34 of the Indian Penal Code.

16. The argument has also been advanced that the conviction under section 307 of the Indian Penal Code is not being attracted since there is no injury report so far as the injury said to be sustained by PW3 is concerned. However, he has submitted that he has also been treated in the hospital but no such document has been brought on record to establish the issue of injury so as to attract the penal offences said to be committed under section 307 of the Indian Penal Code is concerned.

17. So far as the conviction under section 307 of the Indian Penal Code against the appellant, namely, Om Prakash Sah is concerned, it would be evident from testimony of PW3 that he has deposed to have 8 2025:JHHC:15117-DB sustained injury over his leg, but if the testimony of the doctor (PW5) who has treated him will be taken in to consideration, then it would be evident that no such injury has been found by the doctor over his leg.

18. The further argument has been advanced that so far as the injury sustained by the deceased said to be given by these two appellants will attract the offence under section 307 of the Indian Penal Code is concerned, it has been submitted that the same has also not conclusively been proved to attract the attributability said to be committed by these two appellants so as to attract the offence under section 307 of the Indian Penal Code is concerned.

19. On the basis of the aforesaid ground the learned counsel for the appellants has contended that the argument made by the learned APP for state is not fit to be acceptable.

Analysis

20. We have heard learned counsel for the parties, perused the documents available on record as also the finding recorded by the trial Court in the impugned judgment.

21. We have also gone through the testimonies of the witnesses as available in the Trial Court Records as also the exhibits appended therewith.

22. This Court, before considering the argument advanced on behalf of the parties, is now proceeding to consider the testimonies of witnesses which have been recorded by the learned trial Court. 9

2025:JHHC:15117-DB

23. It is evident from record that in order to substantiate the case, the prosecution had altogether examined 09 witnesses and they were PW1- Angrej Yadav, PW2-Tarini Prasad Yadav, PW3-Devendra Sah (informant), PW4- Kumar Ravindra @ Rabi Sah (injured witness), PW5- Dr. P. Chandra who has examined PW4 (the injured witness), PW6- Dr. M.A Sattar (the doctor who conducted postmortem examination over the dead body), PW7- Rasool Alam, PW8-Vibhash Kumar Paul (the Investigating Officer), and PW9-Mahadeo Prasad Ram.

24. The defence has also examined one witness as DW1-Md. Kamal Khan who is a constable and formal in nature.

25. PW1-Angrej Yadav is said to be an eye witness who fully supported the prosecution version. He has supported the factum of assault upon the deceased by the accused-Naresh Sah (now dead) and present appellants Om Prakash Sah and Ramesh Prasad Sah. He has deposed that Naresh Sah who was holding an axe in his hand had assaulted first the informant and when the deceased tried to save the informant, he assaulted the deceased with an axe. When the deceased caught the axe then Naresh Sah took out a knife from his waist and gave blow upon the abdomen and chest of the deceased due to which the deceased fell down and lastly succumbed to the injuries on the way to hospital.

26. In cross-examination, at para-5 he had stated that he conducted his shop business on the drain belonging to the Railways, which was situated by the side of the house of Surendra. He had Pan Gumti, which was still present there. At рага-6 & 7 he has given the details about the houses of the parties and about the place, where actually, the occurrence 10 2025:JHHC:15117-DB took place. He had also given the details about the door-planks, to which the accused were breaking. At para no.8 he has specified that the occurrence took place at the passage used to go to Station through the lane. At para-9 he stated that he heard the alarms raised by Devendra. Again, at para-10 he specified the place of occurrence and had stated that Ravi was also assaulted at the same time by means of iron rod. At para-11 he stated that Devendra had sustained rod-blows upon the back. Two accused had given rod-blows upon Devendra and one accused hard assaulted him on his thighs by the back portion of an axe.

27. PW2 in his examination-in-chief deposed as an eyewitness and stated that on 28.10.1994 at about 5.30 PM, he was doing colouring job in the shop of deceased Surendra. At the alarm he saw the accused persons, who were breaking the door-planks. Debu protested for breaking the door, whereupon Naresh, Prakash and one another accused assaulted Debu, who fell down. Deceased Surendra rushed there to save, whereupon all the three accused started assaulting him. Naresh gave axe-blow, to which Surendra caught with his hand and two other accused, assaulted him by means of iron rods. He had testified that Naresh gave knife blow in the abdomen of the deceased Surendra, who fell down and other two accused, thereafter, assaulted him by means of rods. He further deposed that Naresh gave another knife-blow upon the chest of Surendra.

28. In his cross examination he had stated at para no.4 of the testimony that at the time when he reached at the place of occurrence accused persons were running away and Surendra and accused Naresh injured, thereafter he deposed that both the parties had sustained Injuries. 11

2025:JHHC:15117-DB

29. PW3 informant himself and has supported the entire occurrence. He had stated that Naresh gave axe blow upon his head to which he caught with his right hand as a result of which he sustained blow upon his right palm. Again, Naresh gave axe blow which hit his left thigh. Om Prakash and Ramesh assaulted him by means of iron rod on his back and shoulder. He raised alarm whereupon his elder brother deceased Surendra rushed to save him. The accused attacked the deceased. Naresh attempted axe blow on the head of Surendra which he caught with his hand and Ramesh and Om Prakash gave rod blows upon Surendra. He had further testified that Naresh took out a knife from his waist and gave blows upon abdomen of Surendra due to which his intestine came out and he fell down where upon Naresh gave another knife blow upon the chest of Surendra who became unconscious. Om Prakash and Ramesh again assaulted him by the means of iron rod.

30. He further testified that on alarm his younger brother also arrived there and he also was subjected to assault by all three accused. Naresh gave axe blow upon his head and other two accused gave Iron Road blow upon his shoulder and leg. At para 4 he specifically stated that Angrej Yadav Tarini Deepu and others had arrived from the neighborhood.

31. The informant at para-5 of cross-examination had stated that in arrived et Deoghar Hospital at 8.30 PM. Ravi Sah had arrived at the hospital on a separate tempo at the same time. Ravi was unconscious, his statements was not recorded. He was lying on the adjoining bed. Ravi regained his consciousness in the morning of the next day. At para-11 he deposed that for 1-1/2 minutes scuffle had taken place, and thereafter, all 12 2025:JHHC:15117-DB the three accused started assault. He was twice assaulted by means of an axe and when he fell down, he was subjected to assault by means of iron rod. At para-12 he had stated that Surendra(deceased) arrived after he fell down. At para-15 he stated that at the arrival of Surendra, the accused released him and started assault on Surendra. Ravi also arrived. At para- 14 he stated that all the three accused assaulted Ravi, who sustained blow on the legs and back.

32. PW4 in the brother of the informant and another injured in this case. He stated that on 28.10.94 at about 5.30 PM., he was getting upper portion of his house cleaned for Deepawali, where he heard the alarm of his elder brother Devendra. He arrived at the place of occurrence and saw all the three accused assaulting Surendra. He specifically stated the Naresh gave axe blows upon Surendra, who caught the axe. Accused Naresh, thereafter, took out a knife from his waist and pierced in the abdomen of Surendra, who fell down. Accused Naresh (since dead) gave another knife-blow on the chest of Surendra and other two accused gave blow of iron rod. At para-2 he has specified that Om Prakash and Ramesh gave rod-blows and Naresh gave axe-blow upon him. He had sustained two axe- blows. He had sustained rod-blows in his leg. He fell down and become unconscious.

33. At para-2 this witness had stated that he regained his consciousness at Sadar Hospital, Deoghar on the next day. In course of treatment, it was detected that his leg had fractured. At para-5 he stated that by means of the axe he was twice assaulted. Naresh was armed with axe. He never stated to the investigating officer that Ramesh was armed 13 2025:JHHC:15117-DB with an axe. He further stated that by the time he arrived at the place of occurrence Surendra was standing. At para-7 he stated that the rod, by means of which Surendra was assaulted, was 2 and ½ feet in length.

34. PW5- Dr. P. Chandra has examined PW4-Rabi Sah (informant), the injured witness and found following injuries on his person;

(i) Sharp cut wound over the scalp 3 ½ "x ½" wide deep to scalp to bone 4"

above the right ear;
(ii) Lacerated wound over the scalp 3 ½ " x¼ x ½ " deep to bone about 4"

above the left ear;

(iii) Bruise of about 1" x ½ " over lower ¼ th of left upper arm, outer side;

iv) Bruise over the base of the right thumb, dorsal side, ½ "x ½".

35. According to the doctor, time elapsed since the examination of the injured was within six hours. According to the doctor, injury no.(i) was caused by sharp-cutting weapon, may-be an axe, and the rest injuries were caused by hard and blunt substance. The doctor further opined that injuries nos. (iii) and (iv) were simple in nature and injuries nos. (i) and (ii) were dangerous to life.

36. PW6-Dr. M.A Sattar is the doctor, who conducted the post- mortem examination over the dead body of Surendra Sah. The doctor found the following ante-mortem injuries:

(i) Sharp-pointed stab injury 2" above left nipple 1 medially on probing laterally downwards into the left chest cavity 5" deep size 2 ½ x ½ "
x 5" with blood clots;
(ii) Sharp cutting injury-3 ½" left lateral to umbilicus loop of intestine coils out on the abdomen - Horizontal injury - 5 ½ x 2" x abdomen deep with blood clots;
(iii) Hematoma on back of head, upper part in the middle - 2 ½ " x 1 ½ "

x ½ " - blackish;

14

2025:JHHC:15117-DB

(iv) Single bruise mark on left upper arm on deltoid muscle-horizontally

- 3"x ½ " blackish red;

(v) Two bruise sarks on the back in the middle-right to left diagonal -

above downward 8" x 1" - 6" x 1"- blackish red in colour.

37. On dissection, the doctor found left fourth rib sharply cut at the penetrating chest injury. The doctor found left lung as well as heart ruptured due to sharp-pointed injury. He found chest cage full of blood clots. According to the doctor, the death was due to hemorrhage and shock, as a result of specially stab injury of chest associated with sharp cut injury of abdomen.

38. PW7 is the Investigating Officer who has stated that on information received through rumour, he entered Station Diary Entry No. 642 dated 28.10.94 and proceeded to Deoghar Hospital to verify the Information. He found B.K. Paul (PW8) present in the Hospital from before, who had recorded the fardbeyan (Ext.-4), on this basis of which formal FIR (Ext.-5) was drawn up. At para-3 he specifically stated that because Ravi Sah was unconscious, his statement could not be recorded. At para no.4 he has described the place of occurrence and he had found blood marks at the place of occurrence. At para-5 he had stated that he found sign of cutting by means of axe at four places at the door situated near the well.

39. PW8 is B.K. Paul, who has stated that on the basis of Station Diary Entry No. 643 he proceeded to Deoghar Hospital where he recorded the statement of injured Devendra Sah.

40. PW9 is formal witness, who has only proved an application (Exhibit-8).

15

2025:JHHC:15117-DB

41. DW1 Md. Kamal Khan is formal witness, who has proved certain entries from the Crime Register, maintained in the office of the DSP.

42. Learned trial Court, based upon the testimonies of witnesses, has passed the judgment of conviction and has convicted the appellants under Section 302/307 of Indian Penal Code and sentenced them to undergo imprisonment for life for the offence under Section 302 of the IPC and further Rigorous Imprisonment for 5 years for the offence under section 307 of the Indian Penal Code.

43. This Court, on the basis of aforesaid factual aspect vis-à-vis argument advanced on behalf of parties, is now proceeding to examine the legality and propriety of impugned judgment of conviction and order of sentence by formulating following questions to be answered by this Court:

(I).Whether the prosecution has been able to prove the charge beyond all shadow of doubt?
(II).Whether the prosecution has been able to prove the charges leveled against the appellants as the fact of the given case is? (III). Whether the present case comes under the fold of murder under section 300 IPC or attempt to murder under section 307 IPC?

44. Since all the issues are inter-linked with each other and as such they are being taken together by taking into consideration the facts of the given case including the testimony of witnesses.

45. This Court, in order to appreciate the submissions advanced on behalf of the appellants with respect to the culpability of the appellant, for commission of offence under Section 302 and 307 of the Indian Penal Code vis-à-vis the evidences adduced on behalf of the parties, deems it fit and proper to refer certain legal provisions and judicial pronouncements in context of contention raised by the appellant.

16

2025:JHHC:15117-DB

46. In simple language, murder is an act of unlawfully causing the death of another person. Further, the culpable homicide is murder, if the act by which the death is caused is done with the intention of causing death, or if it is done with the intention of causing such bodily injury as the offender knows to be likely to cause the death of the person to whom the harm is caused, or if it is done with the intention of causing bodily injury to any person and the bodily injury intended to be inflicted is sufficient in the ordinary course of nature to cause death, or if the person committing the act knows that it is so imminently dangerous that it must, in all probability, cause death or such bodily injury as is likely to cause death, and commits such act without any excuse for incurring the risk of causing death or such injury as aforesaid.

47. It needs to refer herein that Section 300 of the IPC states what murder is and what murder is not. To consider an act of a person as an offence of murder, it should come within the purview of clauses 1, 2, 3 or 4 of the Section 300 of the IPC, but should not come within any of the five Exceptions enlisted in the Section.

48. If it falls within any of the Exceptions then it will become Culpable Homicide not amounting to murder as defined under Section 299 IPC and will get a punishment for Culpable Homicide under Section 304 IPC.

49. If the death is caused without requisite intention to kill or knowledge of likelihood of causing death on his part, the offence committed would be hurt or its equivalent but not 'Murder'. Absence or presence of intention is a determining factor. Further, if anyone does the act with the knowledge that the act would likely to cause death because of 17 2025:JHHC:15117-DB some peculiar condition or state of poor health known to the offender then the act is obviously murder. Such an act need not cause death to a person who is not having such a peculiar condition, in the ordinary course of event. Here intention to cause death is not an essential requirement but intention of causing bodily injury itself coupled with the knowledge that the injury is likely to cause death, is enough. If the person does an act with the knowledge that the act is so imminently dangerous which in all probability will cause death, then that is murder. This will also apply to totally reckless and negligent actions having no intention to cause any specific injury.

50. As discussed above that some murders are not treated as murders if they come within the five exceptions described under Section 300.So Section 300 covers both "Culpable Homicide amounting to Murder' and 'Culpable Homicide' not amounting to 'Murder'.

51. To find out whether a homicide is murder or not, the Court must first fix whether the accused has done an act (omission / negligence) by which he caused death of another. In the second stage, the Court should consider whether the act amounts to Culpable Homicide under Section 299 IPC to find out whether it is a case of Culpable Homicide not amounting to Murder. If the answer is yes, the Court should consider whether the act of the accused come within the ambit of any of the four clauses of Section 300 IPC. If the act falls within any of the four clauses, then the Court should check whether the case comes within any of the five Exceptions described in the Section 300 IPC. If it comes then the offence would still be Culpable Homicide but not Murder punishable under Section 304 Para I. If, the case fits well within the four clauses in regard to intention to kill, 18 2025:JHHC:15117-DB knowledge of possibility death and definitiveness of death, it is a clear case of murder. The Section 302 IPC provides punishment for murder.

52. At this juncture it would be apt to referred herein the Section 307 IPC which reads as under:

"307. Attempt to murder.--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. Attempts by life convicts. --When any person offending under this section is under sentence of imprisonment for life, he may, if hurt is caused, be punished with death.

53. The first part of Section 307 refers to "an act with such intention or knowledge, and under such circumstances that, if he by that act caused death, he would be guilty of murder". The second part of Section 307, which carries a heavier punishment, refers to "hurt" caused in pursuance of such an "act".

54. In "State of Maharashtra v. Balram Bama Patil", (1983) 2 SCC 28, the Hon'ble Apex Court has observed that it is not necessary that a bodily injury sufficient under normal circumstances to cause death should have been inflicted, for ready reference the relevant paragraph is being quoted as under:

"9. ... 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 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 19 2025:JHHC:15117-DB act, irrespective of its result, was done with the intention or knowledge and under circumstances mentioned in this 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."

(emphasis supplied)

55. In "State of M.P. v. Saleem", (2005) 5 SCC 554, the Hon'ble Apex Court has held which reads as under:

"13. 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 IPC cannot be acquitted merely because the injuries inflicted on the victim were in the nature of a simple hurt."

56. In "Jage Ram v. State of Haryana", (2015) 11 SCC 366, the Hon'ble Supreme Court has held that to establish the commission of an offence under Section 307, it is not essential that a fatal injury capable of causing death should have been inflicted, for ready reference the relevant paragraph is being quoted as under:

"12. For the purpose of conviction under Section 307 IPC, the prosecution has to establish (i) the intention to commit murder; and (ii) the act done by the accused. The burden is on the prosecution that the accused had attempted to commit the murder of the prosecution witness. Whether the accused person intended to commit murder of another person would depend upon the facts and circumstances of each case. To justify a conviction under Section 307 IPC, it is not essential that fatal injury capable of causing death should have been caused. Although the nature of injury actually caused may be of assistance in coming to a finding as to the intention of the accused, such intention may also be adduced from other circumstances. The intention of the accused is to be gathered from the circumstances like the nature of the weapon used, words used by the accused at the time of the incident, 20 2025:JHHC:15117-DB motive of the accused, parts of the body where the injury was caused and the nature of injury and severity of the blows given, etc."

57. It is evident from the aforesaid settled proposition of law that proof of grievous or life-threatening hurt is not a sine qua non for the offence under Section 307 of the Penal Code and the intention of the accused can be ascertained from the actual injury, if any, as well as from surrounding circumstances. Among other things, the nature of the weapon used and the severity of the blows inflicted can be considered to infer intent.

58. Thus, it is apparent that whoever does any act, with the intention or knowledge, which may cause death and in furtherance to the said intention and knowledge, he was doing an act towards it. However, it is required to be seen by the evidence brought on record by the prosecution whether the ingredients to prove, the case of prosecution beyond reasonable doubt, the charge under Sections 307 IPC have been established.

59. The essential difference between the offence punishable under Section 307 IPC and Section 302 IPC is that the offence under section 307 IPC is not culpable homicide; the victim finally survives. What is required by the prosecution to establish is that the accused had necessary intention or knowledge that if successfully effected the alleged act would have caused death. In "State of Maharashtra v. Kashirao", (2003) 10 SCC 434, the Hon'ble Apex Court has held as under;

"20. ....... "The essential ingredients required to be proved in the case of an offence under section 307 are:
(i) that the death of a human being was attempted;
(ii) that such death was attempted to be caused by, or in consequence of the act of the accused; and 21 2025:JHHC:15117-DB
(iii) that such act was done with the intention of causing death; or that it was done with the intention of causing such bodily injury as: (a) the accused knew to be likely to cause death; or (b) was sufficient in the ordinary course of nature to cause death, or that the accused attempted to cause death by doing an act known to him to be so imminently dangerous that it must in all probability cause (a) death, or (b) such bodily injury as is likely to cause death, the accused having no excuse for incurring the risk of causing such death or injury."

60. In the backdrop of the aforesaid settled proposition of law, now we are adverting to the facts of the case in hand in order to find out whether the causing of death of deceased by the appellants comes under murder or not, by applying the four clauses coming under the Section 300 of the IPC.

61. Admittedly, the homicide of Surendra Sah had been caused in the instant case. It has been alleged herein by the prosecution that on some previous occasions, disputes had occurred between the family of the informant and the family of his uncle and on the day of the occurrence at about 5.30 p.m. he was sitting at his cloth shop, where his cousin accused Naresh (since dead) Ramesh and Om Prakash (appellants herein) arrived and Naresh began to break the closed door, situated near the well. The informant came out from his shop and protested, whereupon Ramesh ordered to assault. Accused Naresh, thereafter, gave axe-blow upon the informant with intention to kill, to which the informant caught by his right hand. He sustained injury on his right palm. Accused Naresh gave another blow by means of axe on the right thigh of the informant. Accused Ramesh and Om Prakash gave rod-blows on the shoulder and back of the informant, who fell down and raised alarm.

62. It was further alleged that the elder brother of the informant, namely, Surendra Sah (deceased) rushed there from the shop to save the 22 2025:JHHC:15117-DB informant. Accused Naresh by means of axe and the rest two accused by means of iron-rods started assaulting Surendra, who caught the axe, but at the same time accused Naresh took out a knife, to which he had kept concealed in his waist, and pierced the same into the abdomen of Surendra, as a result of which the entire intestine bulged out, and he fell down and became unconscious. Accused Ramesh and Om Prakash, thereafter gave iron-rod-blows upon Surendra. It was further alleged that by that time younger brother of the informant, at the alarm, arrived at the place of occurrence to whom all the three accused assaulted by means of their respective weapons, who fell down and became unconscious.

63. It had further been alleged that when alarm was raised by the informant then some neighbours, namely, Angrej Yadav, Deepu Prasad, Tarini Yadav and others arrived there and saw the occurrence. The persons, who had assembled, started taking the informant and his two brothers to hospital on a tempo but deceased Surendra succumbed to his injuries on the way to the hospital.

64. Thus, as per the fardbayan, it is evident that there is categorical accusation against the co-accused Naresh (since dead) wherein it has been specifically alleged that accused Naresh by means of axe started assaulting Surendra (deceased), who caught the axe, but at the same time accused Naresh took out a knife, to which he had kept concealed in his waist, and pierced the same into the abdomen of Surendra, as a result of which the entire intestine of deceased bulged out, and he fell down and became unconscious and thereafter co-accused Ramesh and Om Prakash (appellants herein), gave iron-rod-blows upon Surendra ( deceased). 23

2025:JHHC:15117-DB

65. Apparently, as per the fardbayan, so far, the complicity of the present appellants is concerned there is allegation against that they had given iron-rod-blows upon Surendra (deceased).

66. It needs to refer herein that the charges were framed by the learned trial Court under Section 302 and 307 of the IPC against the accused persons including the present appellants and the appellants have been convicted under Section 302 and 307 of the IPC without taking aid of the Section 34 of the Indian Penal Code.

67. It needs to refer herein that under the provisions of Section 34 the essence of the liability is to be found in the existence of a common intention animating the accused leading to the doing of a criminal act in furtherance of such intention. As a result of the application of principles enunciated in Section 34, when an accused is convicted under Section 302 read with Section 34, in law it means that the accused is liable for the act which caused death of the deceased in the same manner as if it was done by him alone. The provision is intended to meet a case in which it may be difficult to distinguish between acts of individual members of a party who act in furtherance of the common intention of all or to prove exactly what part was taken by each of them.

68. Thus, from the aforesaid settled position of law it is evident that Section 34 has been enacted on the principle of joint liability in the doing of a criminal act. The section is only a rule of evidence and does not create a substantive offence. The distinctive feature of the section is the element of participation in action. The liability of one person for an offence committed by another in the course of criminal act perpetrated by several 24 2025:JHHC:15117-DB persons arises under Section 34 if such criminal act is done in furtherance of a common intention of the persons who join in committing the crime.

69. In order to bring home the charge of common intention, the prosecution has to establish by evidence, whether direct or circumstantial, that there was plan or meeting of minds of all the accused persons to commit the offence for which they are charged with the aid of Section 34, be it prearranged or on the spur of the moment; but it must necessarily be before the commission of the crime.

70. The true contents of the section are that if two or more persons intentionally do an act jointly, the position in law is just the same as if each of them has done it individually by himself. The existence of a common intention amongst the participants in a crime is the essential element for application of this section. It is not necessary that the acts of the several persons charged with commission of an offence jointly must be the same or identically similar. The acts may be different in character, but must have been actuated by one and the same common intention in order to attract the provision.

71. Further, the burden lies on the prosecution to prove that actual participation of more than one person for commission of criminal act was done in furtherance of common intention of all at a prior concert. However, it is not required for the prosecution to establish that there was a prior conspiracy or premeditation; common intention can be found in the course of occurrence.

72. To apply Section 34 apart from the fact that there should be two or more accused, two factors must be established: (i) common intention, and (ii) participation of the accused in the commission of an offence. If 25 2025:JHHC:15117-DB common intention is proved but no overt act is attributed to the individual accused, Section 34 will be attracted as essentially it involves vicarious liability. But if participation of the accused in the crime is proved and common intention is absent, Section 34 cannot be invoked reference in this regard may be taken from the judgment rendered by the Hon'ble Apex Court in the case of "Jai Bhagwan v. State of Haryana", (1999) 3 SCC

102.

73. As held by the Constitution Bench of the Hon'ble Apex Court in "Mohan Singh v. State of Punjab", AIR 1963 SC 174, common intention denotes action in concert, and a prior meeting of minds--the acts may be different, and may vary in their character, but they are all actuated by the same common intention. However, prior concert in the sense of a distinct previous plan is not necessary to be proved. The common intention to bring about a particular result may well develop on the spot as between a number of persons. Thus, the question as to whether there is any common intention or not depends upon the inference to be drawn from the proven facts and circumstances of each case. The totality of the circumstances must be taken into consideration in arriving at the conclusion whether the accused persons had the common intention to commit the offence with which they could be convicted.

74. At this juncture it would be purposeful to reiterate the testimony of prosecution witnesses in order to answer the issues as referred in the preceding paragraphs.

75. PW1-Angrej Yadav is said to be an eye witness has supported the factum of assault upon the deceased by the accused-Naresh Sah (now dead) and present appellants Om Prakash Sah and Ramesh Prasad Sah. He 26 2025:JHHC:15117-DB had deposed that Naresh Sah who was holding an axe in his hand had assaulted first the informant and when the deceased tried to save the informant, he assaulted the deceased with an axe. When the deceased caught the axe then Naresh Sah took out a knife from his waist and gave blow upon the abdomen and chest of the deceased due to which the deceased fell down and lastly succumbed to the injuries on the way to hospital.

76. At para-9 this witness had stated that he heard the alarms raised by Devendra(informant). Again, at par-10 he specified the place of occurrence and had stated that Ravi also was assaulted at the same time by means of iron rod. At para-11 he stated that Devendra had sustained rod- blows upon the back. Two accused had given rod-blows upon Devendra and one accused hard assaulted Devendra on his thighs by the back portion of an axe.

77. Thus, it is evident from the testimony of this witness that Naresh Sah (since dead) took out a knife from his waist and gave blow upon the abdomen and chest of the deceased due to which the deceased fell down and lastly succumbed to the injuries on the way to hospital.

78. PW2 is also an eyewitness of the alleged occurrence had stated that Debu protested for breaking the door, whereupon Naresh, Prakash and one another accused assaulted Debu, who fell down. Surendra (deceased)rushed there to save, whereupon all the three accused started assaulting him. Naresh gave axe-blow, to which Surendra caught with his hand and two other accused, assaulted him by means of iron rods. He had testified that Naresh gave knife blow in the abdomen of the deceased Surendra, who fell down and other two accused, thereafter, assaulted him 27 2025:JHHC:15117-DB by means of rods. He further deposed that Naresh gave another knife-blow upon the chest of Surendra. In his cross examination he had stated at para no.4 of the testimony that at the time when he reached at the place of occurrence accused persons were running away and Surendra and accused Naresh injured, thereafter he deposed that both the parties had sustained Injuries.

79. Thus, from the testimony of this witness it is evident that accused Naresh (since dead) gave knife blow in the abdomen of the deceased Surendra, who fell down and other two accused (appellant herein), thereafter, assaulted him by means of rods. He further deposed that Naresh gave another knife-blow upon the chest of Surendra and he further testified that both the parties had sustained Injuries.

80. PW3 informant himself had stated that Naresh (since dead) gave axe blow upon his head to which he caught with his right hand as a result of which he sustained blow upon his right Palm. Again, Naresh gave axe blow which hit his left thigh. Om Prakash and Ramesh (present appellants) assaulted him by means of iron rod on his back and shoulder. He raised alarm whereupon his elder brother Surendra (deceased) rushed to save him, then Naresh attempted axe blow on the head of Surendra which he caught with his hand and Ramesh and Om Prakash gave rod blows upon Surendra. He had further testified that Naresh took out a knife from his waist and gave blows upon abdomen of Surendra due to which his intestine came out and he fell down where upon Naresh gave another knife blow upon the chest of Surendra who became unconscious. Om Prakash and Ramesh again assaulted him by the means of iron rod. 28

2025:JHHC:15117-DB

81. He further testified that on alarm his younger brother also arrived there and he also was subjected to assault by all three accused. Naresh gave axe blow upon his head and other two accused gave Iron Road blow upon his shoulder and leg. At para-11 he deposed that for 1-1/2 minutes scuffle had taken place, and thereafter, all the three accused started assault. He was twice assaulted by means of an axe and when he fell down, he was subjected to assault by means of iron rod. At para-14 he stated that all the three accused assaulted Rabi, who sustained blow on the legs and back.

82. Thus, this witness had also specifically stated about the culpability of the accused Naresh (since dead) and had stated that Naresh attempted axe blow on the head of Surendra which he caught with his hand and Ramesh and Om Prakash gave rod blows upon Surendra. He had further testified that Naresh took out a knife from his waist and gave blows upon abdomen of Surendra due to which his intestine came out and he fell down where upon Naresh gave another knife blow upon the chest of Surendra who became unconscious. Om Prakash and Ramesh again assaulted him by the means of iron rod.

83. PW4 is the brother of the informant had stated the Naresh gave axe blows upon Surendra, who caught the axe. Accused Naresh, thereafter, took out a knife from his waist and pierced in the abdomen of Surendra, who fell down. Accused Naresh gave another knife-blow on the chest of Surendra and other two accused gave blow of iron rod. At para-2 he has specified that Om Prakash and Ramesh gave rod-blows and Naresh gave axe-blow upon him. He had sustained two axe-blows. He had sustained rod-blows in his leg. He fell down and become unconscious. At para-5 he stated that by means of the axe he was twice assaulted. Naresh was armed 29 2025:JHHC:15117-DB with axe. He never stated to the investigating officer that Ramesh was armed with an axe.

84. Thus, from the testimonies of the aforesaid witnesses it is evident that Naresh (since dead) was the person who was instrumental in causing death of deceased by means of assault of axe, made by him upon the deceased. All the aforesaid witnesses unanimously stated that Naresh (since dead) was the person who gave axe blows upon Surendra(deceased) and thereafter took out a knife from his waist and pierced in the abdomen of Surendra, and further accused Naresh gave another knife-blow on the chest of Surendra. Therefore, it is evident that the present appellants had not inflicted any fatal blow on the body of the deceased.

85. It will not be out of place to mention here the testimony of the doctor (PW6) who had conducted post-mortem upon the body of deceased Surendra. The doctor found the following ante-mortem injuries:

"Sharp-pointed stab injury 2" above left nipple 1 medially on probing laterally downwards into the left chest cavity 5" deep size 2 ½ x ½ " x 5" with blood clots;
Sharp cutting injury-3 ½" left lateral to umbilicus loop of intestine coils out on the abdomen - Horizontal injury - 5 ½ x 2" x abdomen deep with blood clots;
Hematoma on back of head, upper part in the middle - 2½"x1½"

x ½ " - blackish;

Single bruise mark on left upper arm on deltoid muscle-horizontally - 3"x ½ " blackish red;

Two bruise sarks on the back in the middle-right to left diagonal - above downward 8" x 1" - 6" x 1"- blackish red in colour.

86. On dissection, the doctor found left fourth rib sharply cut at the penetrating chest injury. The doctor found left lung as well as heart 30 2025:JHHC:15117-DB ruptured due to sharp-pointed injury. He found chest cage full of blood clots. According to the doctor, the death was due to hemorrhage and shock, as a result of specially stab injury of chest associated with sharp cut injury of abdomen.

87. As per this witness death was caused due to hemorrhage and shock, as a result of specially stab injury of chest associated with sharp cut injury of abdomen. Thus, from the aforesaid finding of doctor it is evident that the statement of the all the witnesses has fully been substantiated by the medical evidence. Further all the witnesses have also stated that the present appellant had assaulted the deceased with iron rod and the doctor P.W.6 has also found the stab injury upon the body of deceased proved fatal for the deceased. Therefore, it is apparent that death/homicide of Surender(deceased) was caused by the Stab injury which was made by the Naresh (since dead) with knife. So far, the role of present appellants is concerned it has come on the record that they had assaulted the deceased with iron rod but the doctor (P.W.6) has found the stab injury which proved fatal to the deceased and the doctor has nowhere stated that the fatal injuries were caused by iron rod.

88. Further, since the charges were not framed with the aid of the Section 34 IPC as such the culpability of accused/appellants will be assessed regarding the alleged act done by them in their individual capacity, therefore on the basis of aforesaid discussion it is the considered view of this Court that the case under Section 302 of IPC is not made out against the present appellants and the said view has been based upon the Medical evidence wherein it has come that death was caused due to stab 31 2025:JHHC:15117-DB injury inflicted by knife and as per the testimony of the witnesses, the stab injury upon deceased was caused by the Naresh (since dead).

89. So far, the accusation under Section 307 of the IPC against the present appellants is concerned the testimony of PW5 who had examined the injured witness namely Rabi Sah has very much importance and the same has been referred as under:

(i) Sharp cut wound over the scalp 3 ½ "x ½" wide deep to scalp to bone 4" above the right ear;
(ii) Lacerated wound over the scalp 3 ½ "x ½ " deep to bone about 4"
above the left ear;
(iii) Bruise of about 1" x ½ " over lower ¼ th of left upper arm, outer side;
iv) Bruise over the base of the right thumb, dorsal side, ½ "x ½".

90. According to this witness, injury no.(i) was caused by sharp- cutting weapon, may-be an axe, and the rest injuries were caused by hard and blunt substance. The doctor further opined that injuries nos. (iii) and

(iv) were simple in nature and injuries nos. (i) and (ii) were dangerous to life.

91. At this juncture it would be apt to reiterate the testimony of injured witness P.W.4 namely Rabi Sah who had testified that Om Prakash and Ramesh gave iron rod-blows and Naresh (since dead) gave axe-blow upon him. He had sustained two axe-blows. He had sustained rod-blows in his leg. He fell down and become unconscious. At para-2 this witness had stated that he regained his consciousness at Sadar Hospital, Deoghar on the next day. In course of treatment, it was detected that his leg had fractured. At para-5 he stated that by means of the axe he was twice assaulted. Naresh was armed with axe. He never stated to the investigating officer that Ramesh was armed with an axe.

32

2025:JHHC:15117-DB

92. This witness had specifically stated that Naresh (since dead) was armed with axe and Om Prakash and Ramesh (present appellants) gave iron rod-blows. He further testified that Naresh (since dead) gave axe-blow upon him due to which he had sustained two axe-blows. He further testified that had sustained rod-blows in his leg. However as per the testimony of P.W.5 he had not found any sign of injury on leg of this witness but at the same time he had stated that injury no.(i) was caused by sharp-cutting weapon, may-be an axe, and the rest injuries were caused by hard and blunt substance. The doctor further opined that injuries nos. (iii) and (iv) were simple in nature and injuries nos. (i) and (ii) were dangerous to life.

93. Thus, it is evident that the injury no(i) has no concern with the present appellant reason being that the same is caused by sharp weapon like axe and as per the testimony of injured eyewitness PW4 it had been caused by an axe blow given by Naresh (since dead). So far injury no.(ii) is concerned, it has been opined by PW5 that the same was caused by hard and blunt substance which was dangerous to life.

94. It needs to refer herein that the testimony of PW4 has been substantiated by the other witnesses particularly PW3 informant who had testified that on alarm his younger brother (PW4) also arrived there and he also was subjected to assault by all three accused. Naresh (since dead) gave axe blow upon his head and other two accused gave Iron Rod blow upon his shoulder and leg. At para-11 he deposed that for 1-1/2 minutes scuffle had taken place, and thereafter, all the three accused started assault. He was twice assaulted by means of an axe and when he fell down, he was 33 2025:JHHC:15117-DB subjected to assault by means of iron rod. At para-14 he stated that all the three accused assaulted Rabi, who sustained blow on the legs and back.

95. It is apparent from the aforesaid discussion that PW3 had substantiated the occurrence of assault which has been alleged to be made by the present appellant upon the PW4 but at the same time the place of assault in respect to the body part of the injured witness has not been fully substantiated by the testimony of PW3. Further as per the medical evidence there was no injury on leg of the PW4, however the factum of assault which was made by the present appellants have fully been established by the prosecution. As per the testimony of PW5 it has come on record that injury no. (iii) and (iv) were simple in nature may be caused by hard and blunt substance and this finding has been supported or corroborated by the other witnesses.

96. Thus, on the basis of the aforesaid discussion and legal proposition this Court has revisited the core of Section 307 of IPC in order to find out that whether the alleged act of present appellants will come under the purview of attempt to murder.

97. It needs to refer herein that 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. 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.

34

2025:JHHC:15117-DB

98. The section 307 of IPC 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 the 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.

99. Applying the aforesaid underlying principle in fact of the present case it is evident that PW4 i.e. injured eyewitness himself had stated that assault was made upon him by these appellants on leg and shoulder part of his body. Further as per testimony of PW5, injury no. (iii) and (iv) were simple in nature and the injury no. (i) is grievous in nature which was caused by axe blow alleged to be given by co-accused Naresh (since dead). So far, the injury no.(ii) which was grievous in nature, the genesis of the said injury cannot be attributed to the present appellants reason being that the PW4 himself had stated that he was assaulted twice upon head by the axe, as such the genesis of the said injury no.(ii) cannot be fully ascertained and attributed to these appellants beyond reasonable doubt.

100. It needs to refer herein that the Hon'ble Apex Court in catena of decision has propounded the proposition that in the criminal trial, there cannot be any conviction if the charge is not being proved beyond all reasonable doubts, as has been held in the case of "Rang Bahadur Singh & Ors. Vrs. State of U.P.", (2000) 3 SCC 454, wherein, at paragraph-22, it has been held as under:-

"22. The amount of doubt which the Court would entertain regarding the complicity of the appellants in this case is much more than the level of reasonable doubt. We are aware that acquitting the accused in a case of this nature is not a matter of satisfaction for all concerned. At the same time we remind ourselves of the time-tested rule that acquittal of 35 2025:JHHC:15117-DB a guilty person should be preferred to conviction of an innocent person. Unless the prosecution establishes the guilt of the accused beyond reasonable doubt a conviction cannot be passed on the accused. A criminal court cannot afford to deprive liberty of the appellants, lifelong liberty, without having at least a reasonable level of certainty that the appellants were the real culprits. We really entertain doubt about the involvement of the appellants in the crime."

101. Likewise, the Hon'ble Apex Court in the case of "Krishnegowda & Ors. Vrs. State of Karnataka", (2017) 13 SCC 98, has held at paragraph-26 as under:-

"26. Having gone through the evidence of the prosecution witnesses and the findings recorded by the High Court we feel that the High Court has failed to understand the fact that the guilt of the accused has to be proved beyond reasonable doubt and this is a classic case where at each and every stage of the trial, there were lapses on the part of the investigating agency and the evidence of the witnesses is not trustworthy which can never be a basis for conviction. The basic principle of criminal jurisprudence is that the accused is presumed to be innocent until his guilt is proved beyond reasonable doubt."

102. Further, it is the settled proposition of law that if the result of cross-examination of prosecution witnesses, accused could establish the probability of his defence and if probability was established by accused, it would really entitle him to the benefit of doubt, reference in this regard may be made to the judgment rendered by the Hon'ble Apex Court in the case of "Bhikam Saran Vrs. State of U.P.", (1953) 2 SCC 560, wherein, at paragraph-16, it has been held as under:

"16. It is significant to observe that the appellant led no evidence in defence but merely relied upon the evidence of the prosecution witnesses in order to establish his defence. He had not to affirmatively establish his defence in the manner in which the prosecution had to establish its case. If as the result of his cross- examination of the prosecution witnesses he could establish the probability of his defence 36 2025:JHHC:15117-DB it was enough for his purposes, because if such a probability was established by him it would really entitle him to the benefit of the doubt insofar as such probability would prevent the prosecution case being established beyond reasonable doubt."

103. Further, the principle of 'benefit of doubt' belongs exclusively to criminal jurisprudence. The pristine doctrine of 'benefit of doubt' can be invoked when there is reasonable doubt regarding the guilt of the accused, reference in this regard may be made to the judgment rendered by the Hon'ble Apex Court in the case of "State of Haryana Vrs. Bhagirath & Ors.", (1999) 5 SCC 96, wherein, it has been held at paragraph-7 as under:

"7. The High Court had failed to consider the implication of the evidence of the two eyewitnesses on the complicity of Bhagirath particularly when the High Court found their evidence reliable. The benefit of doubt was given to Bhagirath "as a matter of abundant caution". Unfortunately, the High Court did not point out the area where there is such a doubt. Any restraint by way of abundant caution need not be entangled with the concept of the benefit of doubt. Abundant caution is always desirable in all spheres of human activity. But the principle of benefit of doubt belongs exclusively to criminal jurisprudence. The pristine doctrine of benefit of doubt can be invoked when there is reasonable doubt regarding the guilt of the accused. It is the reasonable doubt which a conscientious judicial mind entertains on a conspectus of the entire evidence that the accused might not have committed the offence, which affords the benefit to the accused at the end of the criminal trial. Benefit of doubt is not a legal dosage to be administered at every segment of the evidence, but an advantage to be afforded to the accused at the final end after consideration of the entire evidence, if the Judge conscientiously and reasonably entertains doubt regarding the guilt of the accused."

104. Likewise, the Hon'ble Apex Court in the case of "Krishnegowda v. State of Karnataka" (Supra) at paragraph-32 and 33 has held as under:-

"32. --- --- The minor variations and contradictions in the evidence of the eyewitnesses will not tilt the benefit of doubt in favour of the accused but when the contradictions in the evidence of the prosecution witnesses proves to be fatal to the prosecution case then those contradictions go to the root of the matter and in such cases the accused gets the benefit of doubt.
33. It is the duty of the Court to consider the trustworthiness of evidence on record. As said by Bentham, "witnesses are the eyes and ears of justice.--- -
37
2025:JHHC:15117-DB

105. It needs to refer herein that The Hon'ble Apex Court, in the case of "Allarakha K. Mansuri v. State of Gujarat", (2002) 3 SCC 57 has laid down the principle that the golden thread which runs through the web of administration of justice in criminal case is that if two views are possible on the evidence adduced in the case, one pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted, for reference, paragraph-6 thereof requires to be referred herein which reads hereunder as :-

"6. ------The golden thread which runs through the web of administration of justice in criminal case is that if two views are possible on the evidence adduced in the case, one pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted. --"

106. It needs to refer herein before laying down the aforesaid view, the Hon'ble Apex Court in the case of "Sharad Birdhichand Sarda v. State of Maharashtra", (1984) 4 SCC 116 has already laid down the same view at paragraph-163 which is required to be referred which read hereunder as "163. We then pass on to another important point which seems to have been completely missed by the High Court. It is well settled that where on the evidence two possibilities are available or open, one which goes in favour of the prosecution and the other which benefits an accused, the accused is undoubtedly entitled to the benefit of doubt.---"

107. On the basis of the discussion made hereinabove, it needs to refer herein that under Section 307 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 10 years and shall also be liable to fine. If hurt is caused to any person by such act, the offender shall be liable either to imprisonment for life or to such 38 2025:JHHC:15117-DB punishment as is herein before mentioned. As rightly pointed out on behalf of the state by the learned Additional Public Prosecutor, under the section it is the intention of the accused which is the only material consideration; such intention should be to cause death and under the first part of the section even if no injury is caused the offender shall be liable to punishment. Under the second part of the section if hurt is caused the offender shall be liable to a higher punishment. Further, if the nature of injuries sustained is not sufficient to cause death and they were inflicted on non-vital parts of the body and though the injuries are severe but none of them independently or collectively could have caused death, it cannot be said that the ingredients of section 307 are satisfied.
108. The next question herein is whether there was any intention to cause death, on the part of the present appellants. As far as this point is concerned, this Court unable to accept the contention of the prosecution that the accused used the weapon with intention to cause death or knowledge that his act will cause death. The nature of the injuries as would be evident from the medical certificates, is that they were simple injuries caused by hard and blunt substances. The evidence of PW5 who had examined injured witness (PW4) shows that there was grievous injury particularly injury no.1 and as discussed above same has been given by the accused Naresh (since dead).
109. This Court, after having discussed the factual aspect and legal position and considering the finding recorded by the learned trial Court, is of the view that accusation under Section 307 of the IPC against the present appellants is not made out, therefore, the present appellants also cannot be convicted under Section 307 of the IPC.
39
2025:JHHC:15117-DB
110. Further as discussed hereinabove it is clear that no role is attributed to present appellants in the murder of deceased, namely, Surendra. The only role attributed to present appellants is that they are supposed to have given a rod blow to deceased after other co-accused Naresh had hit deceased with an axe and inflicted the stab injury in the abdomen of the deceased. Undoubtedly as per the doctor (PW6) the stab wound caused the death of the deceased. The rod blow was given after the axe and knife injury and the said axe and knife injury had been inflicted by the co-accused Naresh (since dead). Since there is no trace of common intention in entire alleged occurrence or any element of common intention has not put forth by the prosecution, therefore, the present appellants cannot be convicted under Section 302 IPC also.
111. Further in the aforesaid circumstances, this Court has considered view that for injury no.(iii) and (iv) the case falls under section 321 read with section 323 of the IPC against the present appellants. Section 321 says that whoever does any act with the intention of thereby causing hurt to any person, or with the knowledge that he is likely thereby to cause hurt to any person, and does thereby cause hurt to any person, is said to voluntarily cause hurt. Under section 323 whoever voluntarily causes hurt shall be punished with imprisonment of either description for a term which may extend to one year, or with fine which may extend to Rs. 1,000/- or with both.
112. This Court, therefore, is of the view based upon the discussions made hereinabove, that the impugned judgment needs interference, accordingly, the judgment of conviction dated 15.02.1996 and the order of 40 2025:JHHC:15117-DB sentence dated 24.02.1996 passed by the learned Sessions Judge, Deoghar in Sessions Case No.65 of 1995 is hereby quashed and set aside.
113. The appellants, namely, Om Prakash Sah and Ramesh Prasad Sah are acquitted of the charge framed against them for the offence under sections 302/307 of the Indian Penal Code.
114. Consequent to the aforesaid, this Court, hereby, held appellants guilty for the offence under Section 323 I.P.C. and sentence them for the period already undergone by them.
115. The appellants are on bail vide order dated 18.03.1996 passed by this Court in the present proceeding and, as such, they are discharged from the liabilities of bail bonds.
116. Accordingly with the aforesaid observation, the instant criminal appeal stands disposed of.
117. Pending I.As, if any, stands disposed of.
118. Let lower Court records be transmitted to the Court concerned, forthwith.
(Sujit Narayan Prasad, J.) I Agree.
(Rajesh Kumar, J.) (Rajesh Kumar, J.) Sudhir Jharkhand High Court, Dated:10.06.2025 AFR 41