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 29, Cited by 0]

Calcutta High Court

Priya Nath Basuri And Ors. vs State Of West Bengal on 8 August, 2005

Equivalent citations: 2006(1)CHN90

JUDGMENT
 

Arun Kumar Bhattacharya, J.
 

1. The present appeal is directed against the judgment and order of conviction and sentence passed by the ld. Additional Sessions Judge, 2nd Court, Midnapore in Sessions Trial case No. XXX/September, 1996 on 29.06.1998.

2. The prosecution case, in short, is that on 11.09.1994 at about 12.00 hrs. accused Kameshwar Basuri, Deben Basuri, Pulin Basuri, Jaggeswar Basuri & Gyan Basuri prevented Aswini Basuri (P.W.6) and Ashok Basuri (P.W.8) from catching fish from their purchased land at Charchita Mouza and abused them filthily. At the intervention of Bimal Basuri (P.W.5) the dispute ended were. At about 1.00 p.m. all those accused persons along with accused Priyanath Basuri, Mrityunjoy Basuri, Mrigen Basuri and Satyaban @ Baidyanath Basuri being armed with deadly weapons raided the house of Ashok Basuri and as soon as his father Padmalochan came out, they assaulted him with arrows, axes and crowbars resulting in his death on the spot. When Ashok and Aswini reached there, they were also attacked with sticks, axes, arrows etc. thereby causing serious injuries to them. The female-folks of the house were also assaulted. Hence, all the nine accused persons were charged under Sections 148, 302/149, 307/149, 326/149, 325/149 and 324/149 IPO.

3. The defence case, as suggested to P.Ws. and as contended by the accused persons during their examination under Section 313 Cr. PC, is that no such incident in the manner as deposed took place. The accused persons did not commit murder of Padmalochan nor assaulted any person.

4. 16 witnesses were examined on behalf of the prosecution, while none was examined on behalf of the defence and after considering all the facts, circumstances and materials on record, the ld. Court below while acquitted accused Jaggeswar Basuri and Mrityunjoy Basuri of all the charges, found the balance accused persons guilty under Section 148 IPC, accused Kameswar Basuri, Mrigen Basuri and Pulin Basuri guilty under Section 302/149 IPC, Pulin Basuri & Satyaban @ Baidyanath Basuri under Section 324/149 IPC, accused Deben Basuri under Section 307/149 IPC and accused Gyanballav Basuri & Priyanath Basuri under Section 325/149 IPC, convicted them thereunder and sentenced Kameswar, Mrigen & Pulin to suffer imprisonment for life, accused Pulin and Satyaban R.I. for one year, accused Deben R.I. for seven years and to pay fine of Rs. 5,000/- i.d. to R.I. for three months, accused Gyanballav and Priyanath R.I. for three years each and to pay fine of Rs. 2000/- each i.d. to S.I. for two months each and no separate sentence was passed for the offence under Section 148 IPC.

5. Being, aggrieved by and dissatisfied with, the said order of conviction and sentence, all the seven accused persons have preferred the present appeal.

6. All that now requires to be considered is whether the ld.Court below was justified in passing the above order of conviction and sentence.

7. Out of the above witnesses, P.Ws. 3 to 8 being eye-witnesses, P.Ws. 10, 12 to 14 (doctors), P.W.11 (autopsy surgeon) and P.W.16 (I.O.) are vital, others being post-occurrence or formal witnesses.

8. According to the evidence of P.W.1, on 11.09.1994 at about 12.00 hrs. when he was working in his land about five bighas away, Padmalochan and his sons Aswini (P.W.6) and Ashok (P.W.8) were catching fish at Charachita Char of river Subarnarekha. There was an altercation between them and the accused persons who being armed with lathi, tangi, bows and arrows attacked the former, for which Padmalochan died on the spot and Ashok & Aswini sustained severe injuries. The accused persons also made an attempt on the female folks of the house of injured persons. He came to the spot and arranged for sending the injured to Gopiballavpur and Sasra PHC for medical treatment. He lodged an FIR (Ext.1) with the P.S. Police came to the P.O. for investigation, seized certain articles from the P.O. and he was a witness to the seizure in respect of x-ray plate and injury report relating to Ashok. P.W.9 Panchanan Sahoo, the then Pradhan, on getting information after 1.00 p.m. about murder of Padmalochan, went to the house of the victim, found the deadbody of the victim, marks of injuries on the person of his two sons and daughter-in-law when Prankrishna (P.W.3) narrated the incident to him.

9. P. W. 3, nephew of the victim, stated that on 25th Bhadra, 1401 B. S., Sunday, after 12.00 hrs. when he along with Aswini (P.W.6) and Ashok (P.W.8) was catching fish on their land under Mouza Charchita Char, accused Kameswar, Pulin, Deban and Jaggeswar came there for catching fish. There was an altercation between them and those accused persons and his uncle Bimal Basuri (P.W.5) who was grazing cows nearby, came to the spot and separated them from altercation. Thereafter those accused persons left for their houses, but before departure accused Kameswar threatened them with dire consequences. They also proceeded towards their houses. They heard a hue and cry near the house of Padmalochan and found the accused persons being armed with deadly weapons like lathi, tangi, bows, arrows, axes etc. Accused Kamewsar assaulted Padmalochan with arrow on his chest, accused Mrigen assaulted him with blunt side of an axe while accused Pulin assaulted him with blunt side of tangi. Accused Kameswar and Deben aimed arrow at Ashok (P.W.8) and accused Jaggeswar assaulted him with a shabal while accused Mrityunjoy assaulted him with a lathi. Accused Satyaban assaulted Aswini (P.W.6) with a tangi on his head, while accused Gyan struck him with a lathi. Accused Pulin assaulted Sandhya (P.W.7) with a tangi on her head. All the accused persons thereafter left the place with their weapon on arrival of witnesses Dhiren Nandy (P.W.1), Rabin Giri (P.W.4) and Bimal Basuri (P.W.5). Thereafter Sudhir Nandy (P.W.2) and the villagers assembled and on their query he narrated the incident to them. Victim Padmalochan died on the spot. Injured Aswini and Sandhya were removed to Sasra PHC and injured Ashok was sent to Gopiballavpur PHC. Dhiren Nandy (P.W.1) informed the local P.S. Police came at about 4.30 p.m., held inquest over the deadbody of the victim in his presence. The above evidence is fully corroborated by P.Ws. 4 to 8 in material particulars. The first part of the incident regarding altercation between P.Ws. 3, 6 & 8 on the one hand and accused Kameswar and three other accused persons on the other over the issue of catching fish took place in front of P.W.4 who was catching fish at Charchita Char and P.W.5 who separated them from altercation. Both P.Ws. 4 & 5 on hearing a hue and cry from the house of the victim went there and found the victim Padmalochan lying dead with arrow injury, Aswini and Sandhya with bleeding injuries on head, injured Ashok with an arrow on chest and P.Ws.1, 3 etc. there. P.W.6 on hearing a hue and cry went to their house, found accused Kameswar and Deben with bows and arrows in their hands, accused Mrigen with an axe, Satyaban and Pulin with tangis, Jaggeswar with shabal and Mrityunjoy, Gyan and Priyanath with lathis. On hearing abusive language hurled by those accused persons when his Baudi (P.W.7) and father Padmalochan came out from their house and separated them, accused Kameswar assaulted his father with an arrow on his chest resulting in his fall on the mud with an arrow injury, accused Pulin assaulted him on his head with blunt side of tangi and Mrigen assaulted him with the blunt side of axe. While he and his elder brother Ashok (P.W. 8) went to the rescue of his father, accused Kameswar and Deben aimed arrows at Ashok, for which he fell down on the mud with an arrow on his chest. Accused Mrityunjoy assaulted Ashok with lathi, while Jaggeswar assaulted him with a shabal and accused Satyaban assaulted him with a tangi on his head. Accused Priyanath and Gyan assaulted him (P.W. 6) with lathis on his back and right hand resulting in his bleeding injury with severe pain. Accused Pulin assaulted his Baudi (P.W.7) with a tangi on her head. When Dhiren Nandy (P.W. 1), Rabin Giri (P.W.4) and Bimal Basuri (P.W. 5) appeared there, the accused persons left with their respective arms from the scene of occurrence. He was treated at Sasra PHC. Similar is the evidence of P.Ws. 7 & 8.

10. P.W. 11 Dr. Amalendu Mondal, M.O., S.D. Hospital, Jhargram, on holding PM examination over the deadbody of the victim Padmalochan, identified by P.W.15, on 12.09.1994 found (1) alter bloody discharge from the head with mudstain on both legs, (2) penetrating wound 1/2" x 1/2" x 11/2" on the left side of chest wall, 11/2 below the clavicle away from the mid line, (3) lacerated wound on the temporal region with bloody discharge and on dissection, haematoma on the left pleura and the left lung punctured wound with a big haematoma and on further dissection of heart, haematoma in the penetonium and punctured injury on the left side of heart with an arrow embedded in the heart and opined that death was due to shock and haemorrhage on account of the injuries on the heart and lung by arrow which was ante-mortem and homicidal in nature. He further opined that a person may die instantaneously due to such type of injury. P.M. 10, Dr. Prabhat Kumar Mahanto, M.O. of Sasra PHC, on examination of Aswini Basuri (P.W.6) on 11.09.1994 at about 3.00 p.m. found (1) one cut injury 1" x 1/2" x 1/4 on scalp on the right parietal region, caused by sharp cutting weapon like tangi, (2) one cut injury 1" x 1/2" x 1/4" on the scalp, right frontal region, caused by a sharp-cutting weapon like tangi, (3) one cut injury 1" x 1/2" x 1/4" on scalp at occipital region, caused by sharp-cutting instrument like tangi, (4) ecchymosis on right dorsum of hand with fracture of 4 metacarpal bone, caused by lathi and the injury is grievous. On that date on examination of Sandhyarani Basuri (P.W.7) at about 3.30 p.m. he found one cut injury 11/2" x 1/2" x 14" on mid-occipital region of the scalp, caused by a sharp-cutting weapon like tangi. P.W. 12 Banibrata Chandra, Orthopedic Surgeon attached, to Jhargram Hospital, on examination of Aswini Basuri (P.W. 6) on 24.09.1994 found (1) shortening of right ring finger, (2) dressed scalp injury, (3) tenderness on the right fifth rib on the anterior aspect and on x-ray examination, fracture of the fourth metacarpal bone on right hand. There was a history of assault about 14 days back from the date of examination, as informed by the patient. P.W. 14, Dr. Tapan Kumar Bapari, M.O. of Gopiballavpur PHC stated that his colleague Dr. S. P. Routh examined Ashok Basuri (P.W. 8) of village Ukta and issued an injury report [Ext. 8(c)] in his own handwriting and signature. The said injury report reveals that on examination of Ashok Basuri on 11.09.1994 at about 3.45 p.m. 1" wound could be found on the left second intercostal space medial to mid-clavicle bine with oozing of blood with movement and a foreign body (arrow) felt clinically inside the wound on the chest and the nature of injury is grievous. P.W. 13 Dr. Kamalendu Bhattacharya, M.O. of N.R.S. Medical College & Hospital, on examination of Ashok Basuri (P.W. 8) on 14.09.1994 found (1) 1" x 1/2" deep cut wound over left intercostal space, 2" away from the left of the sternum--chest x-ray shows arrow-head inside. The history of the injury, as reported by the patient, is that he was assaulted by Deben Basuri of village Ukta at about 1.30 p.m. on 11.09.1994 by an arrow due to previous lighting over the issue of catching of fish.

11. P.W. 2 Sudhir Kumar Nandy, elder brother of P.W. 1, after return to house at about 1.30 p.m. and on coining to learn about murder of Padmalochan and severe injuries of his two sons and daughter-in-law rushed to the house of the victim, found the deadbody of Padmalochan in a pool of blood with bleeding injuries on head and chest lying on the road in front of his house, Ashok with arrow injury and Aswini & Sandhyarani with bleeding injuries on head. On his query, Prankrishna (P.W. 3) reported him the entire incident which is quite consistent with the evidence of P.Ws. 3 to 8. He further stated that Dhiren (P.W.1), Rabin (P.W. 4), Bimal (P.W. 5) and Prankrishna (P.W. 3) who were at the P.O. removed the injured to hospital for their treatment. Ashok at first was admitted at Gopiballavpur PHC and thereafter shifted to Jhargram Hospital and then to NRS Hospital and Sandhyarani was treated at Sasra PHC. Police came at about 4.30 p.m. held inquest over the deadbody of the victim Padmalochan, recovered 3 mud-stained arrows from the P.O. and seized the same in his presence under a seizure list. I.O. also seized mud-stained arrows from the house of accused Kameswar, a bow from the house of Mrityunjoy, 3 arrows from the house of Durjodhan Basuri under seizure lists in his presence, P.W. 16 S.I. Mriganko Sekhar Mishra, on receipt of the written complaint (Ext.1) at about 15.30 hrs. from P.W. 1 started Gopiballavpur P.S. case No. 37/94 dated 11.09.1994 under Section 147/148/149/324/325/326/302 IPC against nine FIR named accused persons and took up investigation of the case. On seeing Ashok Basuri who was brought to him, he sent him to Gopiballavpur PHC for medical treatment. He visited the P.O., prepared a sketch map with index (Ext. 15), held inquest (Ext. 16) over the deadbody of the victim Padmalochan, forwarded the said deadbody to Jhargram Hospital for PM examination, seized three mud-stained arrows from the P.O. under a seizure list (Ext. 17), conducted search in the house of the accused persons, seized mud-stained arrow from the house of accused Kameswar under a seizure list [Ext.17(a)], seized one bow from the house of accused Mrityunjoy under another seizure list [Ext. 17 (b)], seized three arrows from the house of Durjodhan Basuri -- father of accused Satyaban under another seizure list [Ext.17(c)], examined available witnesses and recorded their statements, received injury report of Ashok Basuri from Gopiballavpur PHC, arrested accused persons on different dates, collected injury reports of Aswini and Sandhya and also PM Report and seized bed-head-ticket of Ashok Basuri from N.R.S. Medical College & Hospital and after completion of investigation submitted chargesheet against nine accused persons. Cross-examination of those witnesses did not elicit any infirmity in their evidence relating to the substratum of the prosecution case.

12. A glance to the above evidence will reveal that the evidence of P.W. 3 and injured eye-witnesses P.Ws. 6 to 8 are corroborated with each other and also buttressed by other P.Ws. as also medical evidence.

13. There are a few contradictions due to omission e.g. there is absence of earlier statement under Section 161 Cr.PC of P.W.2, as is evident from the evidence of I.O. (P.W.16), that accused Pulin and Mrigen assaulted Padmalochan with tangi and axe, of P.W. 6 that accused Kameswar assaulted Ashok with an arrow, of P.W. 7 that accused Mrigen and Pulin assaulted her father-in-law with blunt side of axe and tangi and the accused Jaggeswar assaulted Ashok with a shabal and Mrityunjoy with a lathi and of P.W. 8 that accused persons assaulted P.Ws. 6 & 7. In respect of other omissions, since the attention of the concerned witness to that part of statement was not drawn, it becomes of no aid to the defence. Even if the above evidence of P.Ws. 2, 6, 7 & 8 to that extent are excluded from consideration due to contradiction on account of omission on vital points, it does not at all affect the prosecution case as there are other corroborative evidence, as discussed above.

14. There are one or two contradictions e.g. presence of accused Mrigen at the time of altercation at Charchita Char, as deposed by P.W. 4, which does not find place in the testimony of other witnesses. Such discrepancies appear to be minor and cannot undo the effect of evidence otherwise sufficient. The witnesses are deposing after about three years four months of the incident and so as memory faints, some discrepancies in their testimony are bound to occur. Discrepancies which do not go to the root of the matter and do not shake the basic version cannot be annexed with undue importance.

15. Mr. Ashim Kumar Roy, ld. Counsel for the appellants, at the outset, assailed the charge to be defective as for different offences by different persons charge should have been framed separately and as it has not been done here, the accused persons, have been prejudiced. As stated earlier, all the nine accused persons were charged under Sections 148, 302/149, 307/ 149, 326/149, 325/149 and 324/149 IPC. Second charge relates to murder of the victim Padmalochan, third and fourth charge relate to causing grievous hurt of Ashok Basuri and fifth & sixth charge relate to causing grievous hurt and hurt of Aswini Basuri and Sandhya Basuri respectively. The basic requirement is that the charge must be so framed as to give the accused a fairly reasonable idea of the case he is to face. Sections 215 & 464 Cr.PC cure every conceivable type of error and irregularity in charge that can possibly arise. The object of the charge is to give an accused notice of the matter he is charged with. If the necessary information is conveyed to him and no prejudice is caused to him because of the charges the, accused cannot succeed by merely showing that the charges framed were defective, as was held in the case of Kahan Singh v. State of Haryana, reported in AIR 1971 SC 983. In judging the question of prejudice, as of guilt, the Court must act with a broad vision and look to the substance and not to the technicalities and their main concern should be to see whether the accused had a fair trial, whether he knew what he was being tried for, whether the main facts sought to established against him were explained to him fairly and clearly and whether he was given a full and fair chance to defend himself, as was observed in Willie Sidney v. State of M.P., reported in AIR 1956 SC 116. To say prejudice has been caused is not enough and it must also be shown in details how and why the prejudice has been caused, as was observed in the case of Sukha v. State of Rajasthan, reported in AIR 1956 SC 513. Where accused knew everything that was being urged and refuted the facts, he cannot be prejudiced. So, there appears to be no defect with the charge as framed nor the accused persons can be held to have been prejudiced in any way.

16. Mr. Roy on referring to the evidence of de facto complainant (P.W.1) contended that whereas according to the FIR the incident of altercation started at Charchita Char over the issue of catching fish and ended in front of the house of the victim where Padmalochan, as alleged, was murdered and three witnesses were injured, considering the evidence of P.W.1 it stands as if the entire incident of altercation, murder and injury took place at Charchita Char and so since the P.O. has been shifted, the prosecution story is doubtful. An FIR need not always be given by a person having first hand knowledge of the fact or by a person who is not an eye-witness. It may be used to contradict or corroborate the author of the same, but in the case on hand, P.W.1 was not confronted with the statement as borne out in the FIR. Though the evidence of P.W.1 is at variance with the contents of the FIR, a glance to the evidence of P.W.1 himself as also P.W. 2 and eye-witnesses, P.Ws. 3, 6 to 8 in particular will reveal that the incident of altercation started at Charchita Char between P.Ws. 3, 6 and 8 on the one hand and accused Kameswar, Jaggeswar, Pulin and Deben on the other over the issue of catching fish and the said altercation ended at the intervention of P.W. 5 and after an interval all the accused persons being armed with deadly weapons caused murder of Padmalochan and injuries to P.Ws. 6 to 8. It will also appear from the evidence of those P.Ws. that after the incident was over, on arrival of P.W.1, P.W. 4 & P.W. 5 the accused persons left the P.O. So P.W. 1 had no occasion to witness the incident. In other words, he is not an eye-witness. That apart, his very evidence in cross-examination that there was an exchange of arrows between the two parties leads to negate his presence at the time of the incident since; it is nobody's case that the injured party was armed with any weapon nor there is any evidence in this regard on the part of any other witness. It is to be borne in mind that P.W. 1 is deposing after a lapse of about 3 years 4 months. Power of observation and memory differs from man to man and memory is apt to be blurred in the passage of time. The above evidence of P.W.1 regarding occurring of the entire incident at Charchita Char which is quite inconsistent with the FIR and not supported by any witness may be ignored and as such the question of shifting of the P.O. is out of the way.

17. Mr. Roy relying upon the cases of Balakrushna v. State of Orissa, , Bhagwan v. State of M.P., , Marutirama v. State of Maharashtra, reported in 2004 SCC (Cri) 958, V.B. Patel v. N.N. Patel, reported in 2004 SCC (Cri) 2032 next argued that since P.Ws. 6 & 7 who suffered simple injuries and P.W.8 were examined by I.O. on 29.09.1994 and 27.10.1994 respectively without offering any plausible explanation for such belated examination, no reliance should be placed upon their testimony. Mr. Safiullah, on the other hand, on referring to the evidence of P.Ws.10, 12 & 13 contended that apart from first three injuries on scalp caused by tangi, the fourth injury of Aswini (P.W. 6) was grievous one as his 4th metacarpal bone of right hand was fractured for which he was treated by P.W.12 -Orthopedic Surgeon of Jhargram S.D. Hospital even on 24.09.1994 and so far Ashok (P.W.8) is concerned, he had to be shifted being accompanied by P.W. 6 to N.R.S. Medical College & Hospital where he being admitted on 14.09.1994 underwent a surgical operation when an arrow was removed from his chest and he was discharged on 27.10.1994. In such circumstances, Mr. Safiullah submitted, when the entire family was victim of the occurrence, as father was murdered, one (P.W.7) sustained injury on scalp, another (P.W. 6) sustained grievous injury and another's life was at stake at NRS Medical College & Hospital and P.Ws. 6 & 7 being the brother and wife respectively were busy in connection with the treatment of Ashok, there was virtually no delay in examination of those witnesses by the I.O. and there appears to be enough force in such contention. No question was put to I.O. by the defence as to the cause for the delay and so the defence cannot derive any advantage from such delay. In this connection, the case of Banti v. State of M. P., reported in 2004 SCC (Cri) 294, may be relied on. Moreover, if the investigation was defective, it pales into insignificance when ocular testimony is found credible and cogent. The case of Dhanaj Singh v. State of Punjab, reported in 2004 SCC (Cri) 851, may be relied upon. The question of delay in examination of the witnesses by I.O. is to be considered in the background of human factors involved. When explanation of delayed examination is cogent, as is found here, it is not fatal. Reference may be made to the case of Lalli @ Chiranjib v. State of West Bengal, reported in AIR 1986 SC 990. The facts and circumstances of the case so referred to by the ld. Counsel for the appellants being distinguishable, the said decisions have no application here.

18. Mr. Roy on referring to the evidence of P.Ws. 10, 12 and 13 next contended that P.Ws. 6 & 7 did not tell the names of assailants before the doctors and P.W. 8 Ashok simply disclosed the name of Deben alone. It is the specific evidence of P.W.12 that he did not enquire about the names of assailants. There is nothing to indicate in the evidence of P.W. 10 that he asked the patients (P.Ws. 6 & 7) about the names of assailants. So, they being rustic villagers could not be expected to disclose the names of assailants to the doctor out of their own. As regards P.W. 8 who had an arrow-head inside the chest and whose breath sound was depressed on the left side and whose condition as such was serious, he could not be expected to tell all the names of his assailants in that condition. Mere non-disclosure of names of assailants before the doctor's is not any ground for discarding their testimony. The incident of murder and injuries having taken place in the broad daylight and they themselves being injured, they cannot exculpate the real offenders.

19. Mr. Roy on referring to the statements 3 of the accused persons under Section 313 Cr. PC further contended that as no caution was given to the accused persons prior to putting the question and examination is cryptic, it has vitiated the trial. Want of adequate examination does not vitiate the trial unless it has caused prejudice or failure of justice which is well-settled. It is also well-recognized that a judgment is not to be set aside on account of inadequate compliance with Section 313 Cr.PC. Clear prejudice to the accused must be shown and not a possibility of prejudice, as was held in the case of Moseb Chowdhury v. State of West Bengal, . True the accused persons in this case were not cautioned and there was scope for elaborate examination. But there was substantial compliance of the provision. So, when the accused persons knew the substance of accusation and elaborate argument was advanced on their behalf, absence of detailed examination did not affect them at all nor question of any prejudice to the accused persons which they have failed to do show, can arise. In this connection, the case of Lalchand v. State of Maharashtra, may be referred to.

20. Last but not the least, Mr. Roy referring to the evidence of P.Ws. 3, 6 to 8 submitted that assault by accused Mrigen and Pulin to the victim with the blunt side of axe and tangi respectively indicates that they had no intention to commit murder of the victim Padmalochan and as such they could not be roped with the offence of murder with the aid of Section 149 IPC. Relying upon the cases of Maina Singh v. State of Rajasthan, reported in 1976 SCC (Cri) 332 and Amar Singh v. State of Punjab, reported in 1987 SCC (Cri) 232 Mr. Roy further contended that though all the seven convicts were charged under Section 302/149 IPC, conviction of three accused only for the offence of murder denotes acquittal of other accused persons for the said charge and so, Section 149 cannot be invoked. What has to be proved against a person who is alleged to be a member of an unlawful assembly is that he was one of the persons constituting the assembly and he entertained along with the other members of the assembly the common object as defined in Section 141. Section 142 provides that whoever, being aware of facts which render any assembly unlawful, intentionally joins that assembly, or continues in it, is said to be a member of an unlawful assembly. In other words, an assembly of five or more persons actuated by and entertaining one or more of the common objects specified by the five clauses of Section 141, is an unlawful assembly. In this connection the case of Masalti v. State of U. P., , may be referred to. Section 149 of the Indian Penal Code is declaratory of the vicarious liability of the members of an unlawful assembly for acts done in prosecution of the common object of that assembly or for such offences as the members of the unlawful assembly knew to be likely to be committed in prosecution of that object. There are two ways in which the liability of a member of an unlawful assembly may arise for an offence not committed by him but by another member of such assembly. The first part of Section 149 states about the commission of an offence in prosecution of the common object of the assembly whereas the second part takes within its fold knowledge of likelihood of the commission of that offence in prosecution of the common object. Such knowledge may be collected from the nature of the assembly, its common object, the kind of arms its members carry and their behaviour at or before the actual conflict (AIR 2000 SC 2111). The distinction between the common intention required by Section 34 IPC and the common object set out in Section 149 lies in that under Section 149 there need not be a prior meeting of minds and it is enough that each has the same object in view, their number is 5 or more and that they act as an assembly to achieve that object. Section 34 limits itself to the furtherance of the common intention, while Section 149 goes further and is more strongly worded than Section 34, as was held by this Court in the case of Neinai Adah v. State, . It is well-settled that common object has to be inferred from various factors like the weapons with which the members were armed, their movements, the acts of violence committed by them and from the results thereof. Where certain accused persons were members of an unlawful assembly, the unlawful object of which developed at the spot of occurrence and they continued as its members not merely as passive or innocent spectators but indulged in overt acts along with others, the accused persons must be held liable for conviction, as was held in the three - Judges' Bench decision in . Conviction of less than five persons does not affect the validity of charge under Section 149 IPC in support of which the case of Mohan Singh v. State of Punjab, may he relied on. In explaining the principle of the section, it was observed in Lalji v. State of U.P., . The vicarious liability of the members of the unlawful assembly extends only to the acts done in pursuance of the common object of the unlawful assembly, or to such offences as the members of the unlawful assembly knew to be likely to be committed in prosecution of that object. Once the case of a person falls within the ingredients of the section the question that he did nothing with his own hands would be immaterial. He cannot put forward the defence that he did not with his own hands commit the offence committed in prosecution of the common object of the unlawful assembly or such as the members of the assembly knew to be likely to be committed in prosecution of that object. Everyone must be taken to have intended the probable and natural results of the combination of the acts in which he joined. It is not necessary that all the persons forming an unlawful assembly must do some overt act. When the accused persons assembled together, armed with lathis and were parties to the assault on the complainant party, the prosecution is not obliged to prove which specific overt act was done by which of the accused...." In the case on hand, at the intervention of P.W. 5, the altercation ended, accused Kameswar, Jaggeswar, Deben and Pulin left Charchita Char with a threat by accused Kameswar of dire consequences and alter an interval all the accused persons being armed with deadly weapons appeared in front of the house of the victim and hurled abusive language and when the victim Padmalochan and his daughter-in-law P.W.7 came out of the house accused Kameswar assaulted the victim with an arrow on his chest resulting in his fall on the ground when accused Mrigen and Pulin assaulted him with the blunt side of axe and arrow respectively and other accused persons assaulted P.Ws. 6 to 8 in the manner narrated above. So, the common object of the unlawful assembly to commit murder of the victim Padmalochan and also Ashok (otherwise injury on chest by arrow could not have been caused) and to cause injuries of others of the victim's family. The ld. Court below was misconceived and misapplied the provisions of Section 149, as it should have held all the seven accused persons guilty under Section 302/149, 307/149 and other provisions as mentioned, convicted all of them thereunder and passed sentence under Sections 302/149 and 307/149 only and not under the rest penal provisions as those were minor offences compared to the above offences of murder and attempt to murder. However, since no appeal has been preferred by the respondent State, there is no scope for modification of the conviction and sentence at this stage by this Court. In this connection, the case of Brathi @ Sukhdeb Singh v. State of Punjab, reported in 1991 Cr.LJ 402 SC may be referred to. Accordingly, there appears to be no merit in the aforesaid submission of ld. Counsel for the appellants.

21. in the circumstances, there being no material to interfere with the decision of the ld.Court below, the appeal be dismissed. The impugned order of conviction and sentence passed by the ld.Court below on 29.06.1998 is hereby confirmed.

22. Appellants 1, 2, 4 & 7 viz. Priyanath Basuri, Gyanballav Basuri, Debendra Basuri and Satyaban @ Baidyanath Basuri are directed to surrender before the Court below at once to serve out the sentence. In default, the ld. Court below is directed to take steps to secure their arrest and to put them behind the bars for serving out the remaining part of sentence.

23. Alamats, if any, be destroyed after the period of appeal is over.

24. Let a copy of this judgment along with the LCR be sent down at once to the ld.Court below.

Debiprasad Sengupta, J.

25. I agree.