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 9, Cited by 0]

Supreme Court of India

Manikandan vs State By The Inspector Of Police on 5 April, 2024

Author: Abhay S. Oka

Bench: Pankaj Mithal, Abhay S. Oka

2024 INSC 272


                                                                             REPORTABLE

                                             IN THE SUPREME COURT OF INDIA
                                            CRIMINAL APPELLATE JURISDICTION

                                            CRIMINAL APPEAL NO. 1609 OF 2011

                            Manikandan                                         … Appellant


                                                          versus



                            State by the Inspector of Police                 … Respondent


                                                           WITH
                                              CRIMINAL APPEAL NO. 407 OF 2019

                                                        JUDGMENT

ABHAY S. OKA, J.

FACTUAL ASPECTS

1. The appellant in Criminal Appeal No. 407 of 2019 is the accused no.1, and the appellant in Criminal Appeal No.1609 of 2011 is the accused no.2. The Trial Court convicted both the appellants for an offence punishable under Section 302, read with Section 34 of the Indian Penal Code, 1860 (for short, ‘the IPC’). By the impugned judgment, the High Court has confirmed the conviction and life sentence of the appellants.

2. We are referring to the prosecution case in brief. The Signature Not Verified name of the deceased is Balamurugan. He was staying with Digitally signed by his parents – PW-l Mahalingam and PW-2 Veerammal. ASHISH KONDLE Date: 2024.04.05 17:08:20 IST Reason:

According to the prosecution case, the deceased had instructed Criminal Appeal No.1609 of 2011 Page 1 of 8 accused no.1 to deliver idlis at his home. On 4th October 2007, at about 9 pm, the deceased came home and enquired with his mother PW-2 whether accused no.1 had delivered the idlis. On learning that accused no.1 had not delivered the idlis, he immediately went out and reached the house of accused no.1. It appears that there was a commotion due to his altercation with the accused no.1. According to the prosecution case, after hearing the commotion, PW-2 and PW-3 (the brother-in-law of the deceased) rushed to the spot. Accused no.2 was present at the spot. After that, accused no.1 entered his house, brought with him a billhook and assaulted the deceased with the billhook. The first blow fell on the right index finger of the deceased. Thereafter, the deceased ran away to the nearby garden of one Karunanidhi. The accused followed him. The accused no.2 held the deceased, and accused no.1 assaulted the deceased with the billhook on his neck. Both the accused fled after that. According to the prosecution case, PW-2, PW- 3, PW-4 (sister of PW-1), and PW-5 (son of PW-4) witnessed the incident.
SUBMISSIONS

3. The learned counsel appearing for the appellant pointed out that the first information report shows that the incident occurred at 10.30 pm. However, from the approximate time of death mentioned in the post-mortem notes, it appears that the incident must have happened before 7 pm. His second submission is that though other independent eyewitnesses were available, the prosecution had chosen to examine only the witnesses closely related to the deceased who were interested Criminal Appeal No.1609 of 2011 Page 2 of 8 and tutored witnesses. Therefore, their testimony deserves to be discarded. Without prejudice, his further submission is that it was the deceased who went to the house of accused no.1 to enquire about the failure of accused no.1 to deliver idlis at his home. The fight started only because the deceased went to the house of accused no.1. He submitted that the post-mortem notes show that the deceased sustained one cut injury on his neck and one minor injury to his finger. He further submitted that there was a sudden fight between the deceased and the accused no.1, and in their sudden fight, without any premeditation, the accused no.1 assaulted the deceased. He would, therefore, submit that this is a case where Exception 4 of Section 300 of IPC will apply, and thus, it will amount to an offence under Part 1 of Section 304 of IPC. He relied upon various decisions of this Court in the cases of:-

(i) No.15138812Y L/Nk Gursewak Singh v. Union of India & Anr.1
(ii) Ram Manohar Singh v. State of Uttar Pradesh2
(iii) Ghapoo Yadav & Ors. v. the State of M.P.3
(iv) Sukhbir Singh v. State of Haryana4
(v) Sandhya Jadhav v. State of Maharashtra5
(vi) Prakash Chand v. State of H.P.6 and
(vii) Pulicherla Nagaraju v. State of A.P.7 1 2023 INSC 648 : 2023 SCC OnLine SC 882 2 2023 SCC OnLine SC 1084 3 (2003) 3 SCC 528 4 (2002) 3 SCC 327 5 (2006) 4 SCC 653 6 (2004) 11 SCC 381 7 (2006) 11 SCC 444 Criminal Appeal No.1609 of 2011 Page 3 of 8

4. The learned counsel appearing for the respondent - State urged that the evidence of PW-2 to PW-5 is free of any material contradictions and omissions and, thus, inspires confidence. He submitted that the fact that accused no.1, after a dispute with the deceased, entered his house, brought billhook and then assaulted the deceased shows that there was a clear intention on his part to assault the deceased. Learned counsel submitted that after one blow was given by the accused no.1 on the index finger of the deceased, the deceased attempted to run away. Both the accused chased the deceased; the accused no.2 held the deceased, and after that, accused no.1 gave a fatal blow to the neck of the deceased with Billhook. He urged that Exception 4 of Section 300 of IPC will not apply in this case.

OUR VIEW

5. We have perused the evidence of the material prosecution witnesses. PW-1 is the father of the deceased, who had admittedly not seen the incident. PW-2 is the mother of the deceased. PW-2 in her examination-in-chief stated thus:

“About one year ago, my son came at 9.00 P.M. to house. My son asked me whether the 1st accused Siva had given idli to me. I told him Siva did not give idli. Immediately thereafter he said that he will go and ask Siva why he did not give idli and went from there. Thereafter, after sometime we heard a sound from the side of Siva's house. I ran and saw there. By that time, the 1st accused Siva had cut my son with the billhook. That cut fell on the index finger. Immediately my son escaped and ran Criminal Appeal No.1609 of 2011 Page 4 of 8 towards the tract of Karunanidhi.
Immediately Siva and Manikandan chased my son and ran behind him and Manikandan had held my son. Siva had cut my son on his neck. My son inclined and fell down. I ran and screamed 'Ayyo, Ayyo'. By hearing my noise, Annappattu, Ganesan, Arivazhagi, Velayudham came there running. The accused had thrown the billhook in their hands. After I saw my son, and lifted him, I came to know that my son was dead.”

6. In her examination-in-chief, she attempted to make out a case that the accused had spoken ill about her daughter-in- law. Admittedly, she did not say so in her statement recorded by the police. Most importantly, in the cross-examination by the advocate for accused no.1, she stated, “Yesterday, I, my husband and other witnesses went to Haridwarmangalam Police station. There, the police authorities taught us how to adduce evidence.” It is pertinent to note that the evidence of PW-1 to PW-5 was recorded on 20th November 2008. Thus, it is apparent that on 19th November 2008, the first five interested witnesses, PW-1 to PW-5, who were closely related to the deceased, were called to the Police Station and were taught by the police how to depose against the accused. It is pertinent to note that the prosecution did not put questions to the witness by way of re-examination on this aspect. The investigation officer did not offer any explanation for this. Therefore, we must proceed on the footing that the first five witnesses were “taught” at the Police Station how to depose. This happened a day before the day their evidence was recorded before the Court.

Criminal Appeal No.1609 of 2011 Page 5 of 8

7. PW-3 is the brother-in-law of the deceased. He deposed that he was residing near the house of the accused no.1. His version in the examination-in-chief about the incident is the same as the version of PW-2. PW-4 knew the family of the deceased and the accused, as he stated that the accused were residing in the same colony in which he was residing. His version of the incident in the examination-in-chief is the same as that of PW-2 and PW-3. PW-5 also knew the accused and the family of the deceased as he was also staying in the same colony in which the accused were staying. His version of the actual incident of the assault is the same as the other three prosecution eyewitnesses. PW-3 to PW-5 were admittedly the relatives of the deceased. PW-5, in his cross-examination, stated that he, along with five persons, attempted to prevent accused no.1 from assaulting the deceased. The other five witnesses referred to by PW-5 have not been examined as witnesses.

8. Thus, the scenario which emerges is that precisely a day before the evidence of PW-1 to PW-5 was recorded before the Trial Court, they were called to the Police Station and were taught to depose in a particular manner. One can reasonably imagine the effect of “teaching” the witnesses inside a Police Station. This is a blatant act by the police to tutor the material prosecution witnesses. All of them were interested witnesses. Their evidence will have to be discarded as there is a distinct possibility that the said witnesses were tutored by the police on Criminal Appeal No.1609 of 2011 Page 6 of 8 the earlier day. This kind of interference by the Police with the judicial process, to say the least, is shocking. This amounts to gross misuse of power by the Police machinery. The Police cannot be allowed to tutor the prosecution witness. This conduct becomes more serious as other eyewitnesses, though available, were withheld. We are surprised that both the Courts overlooked this critical aspect. It is pertinent to note that the defence of the accused, as can be seen from the line of cross-examination, was that they were not present at the place of the incident at the time of the incident. PW-2 admitted that accused no.1 was working in another village called Tirrupur. Although available, independent witnesses were not examined by the Prosecution. Therefore, adverse inference must be drawn against the prosecution. Hence, there is a serious doubt created about the genuineness of the prosecution case. The benefit of this substantial doubt must be given to the appellants. Before the appellants were enlarged on bail by this Court, they had undergone incarceration for more than 10 years.

9. Therefore, in our considered view, both the Sessions Court and the High Court have committed an error in convicting the appellants. Hence, the appeals are allowed. The impugned judgments and orders are set aside, and the appellants are acquitted of the offences alleged against them. Their bail bonds stand cancelled.

Criminal Appeal No.1609 of 2011 Page 7 of 8

10. The Director General of Police of the State of Tamil Nadu shall cause an enquiry to be made into the conduct of the police officials of tutoring PW-1 to PW-5 at the concerned Police Station. Needless to add, appropriate action shall be initiated against the erring officials in accordance with the law.

……………………..J. (Abhay S. Oka) ……………………..J. (Pankaj Mithal) New Delhi;

April 5, 2024.

Criminal Appeal No.1609 of 2011 Page 8 of 8