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 6, Cited by 7]

Supreme Court of India

Sone Lal & Ors vs State Of U.P on 3 April, 1981

Equivalent citations: 1981 AIR 1379, 1981 SCR (3) 352, AIR 1981 SUPREME COURT 1379, 1981 SCC(CRI) 556, 1981 CRIAPPR(SC) 233, 1981 SCC(CRI) 558, 1981 (2) SCC 531, (1981) ALLCRIR 222, (1981) ALLCRIC 187, (1981) ALL WC 396

Author: Baharul Islam

Bench: Baharul Islam, Syed Murtaza Fazalali, A. Varadarajan

           PETITIONER:
SONE LAL & ORS.

	Vs.

RESPONDENT:
STATE OF U.P.

DATE OF JUDGMENT03/04/1981

BENCH:
ISLAM, BAHARUL (J)
BENCH:
ISLAM, BAHARUL (J)
FAZALALI, SYED MURTAZA
VARADARAJAN, A. (J)

CITATION:
 1981 AIR 1379		  1981 SCR  (3) 352
 1981 SCC  (2) 531	  1981 SCALE  (1)604


ACT:
     Indian Penal  Code 1860, Ss. 302, 307, 323 read with S.
149-Enmity between  parties of	the  accused  and  deceased-
Altercation and	 assault-Accused receiving  injuries-Accused
whether aggressors-Whether  entitled  to  right	 of  private
defence.



HEADNOTE:
     The prosecution  alleged that there was a long standing
enmity	between	  the  parties	 of  the  deceased  and	 the
appellants. There  was a vacant plot of land in front of the
flour mill  and residence  of PW.  1. The appellants started
throwing rubbish  on this  piece of  land. PW.1 and his son,
the deceased,  objected to this. On the fateful day at about
noon  there  was  an  altercation  in  connection  with	 the
throwing of  rubbish,  and  at	about  8  p.m.	one  of	 the
appellants armed  with a  lathi went  to the  flour mill and
challenged PW.	1 and  his companions.	At the	call of this
appellant, the	other appellants  who were  armed with	gun,
pistol, lathi  and spear  arrived at the spot. PW. 1 managed
to snatch  the spear from the hands of one of the appellants
and started  giving blows  to the  assailants  in  order  to
defend himself.	 At that  time two  of the  appellants fired
their gun  and pistol  as a result of which the son of PW. 1
received injuries, to which he succumbed while being removed
to the Police Station. The defence of the appellants was one
of alibi  and that  the offence	 had not  taken place on the
land of PW. 1.
     The appellants were tried before the Sessions Judge who
convicted and  sentenced them under Sections 302-307 and 323
read with Section 149 of the Penal Code.
     The High Court dismissed the appeal. It agreed with the
trial  Court   and  found  that	 the  prosecution  case	 was
established by the evidence of the prosecution witnesses and
that the  defence version  of the case had to be rejected on
account of  the inconsistent  pleas made  by the  appellants
before the committing court and the Sessions Court.
     In the  appeal in	this Court,  it was  contended	that
there was no finding by the trial and appellate courts as to
how the	 assault initially  started and	 which party was the
aggressor, that	 the prosecution had not explained as to how
the
353
appellants received  the injuries,  and that  the appellants
had the	 right of  private defence  and, therefore, they had
committed no offence.
     Dismissing the appeal,
^
     HELD:  1.	 The  High   Court  rightly   accepted	 the
prosecution case  as true and held that the defence case was
false. [356 F]
     2. The  findings of  the two courts below indicate that
it was	the appellants	who were the aggressors and that the
occurrence took	 place on  the land  lying in  front of	 the
house of  PW. 1	 who was  in possession thereof and that the
deceased and  PW. 1  had the  right of	private	 defence  of
property and  person and that they exercised that right. The
appellants who	were the  aggressors, even  if they received
injuries from  the victims  of their aggression, cannot have
any right  of private  defence. The  findings are  that	 the
deceased and PW. 1 were unarmed and that P.W. 1 snatched the
weapon from  one of  the assailants  and caused	 injuries to
them. If  the deceased	and the	 other prosecution witnesses
had been  the aggressors,  PW. 1 would not have come without
his licensed gun.
					  [356 H-357A, 356E]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 220 of 1974.

Appeal by Special Leave from the Judgment and Order dated 9th January, 1974 of the Allahabad High Court in Criminal Appeal No. 356/77 connected with Criminal Appeal No. 723 of 1970.

R. K. Garg, S. S. Bhatnagar, V. J. Francis and Sunil Kumar Jain for the Appellants.

R. K. Bhat for the Respondent.

The Judgment of the Court was delivered by BAHARUL ISLAM, J. This appeal by special leave has been directed against the judgment and order passed by the Allahabad High Court dismissing two appeals filed by the appellants before it. The appellants were convicted under Sections 302, 307 and 323 all read with Section 149 of the Penal Code. They were sentenced to imprisonment for life, each, under Section 302/149, rigorous imprisonment for 7 years, each, under Section 307/149 and rigorous imprisonment for six months, each, under Section 323/149 of the Penal Code. Appellants Harish Chandra and Nathu were further convicted under Section 148 of the Penal Code and sentenced to rigorous imprisonment for two years, each. The sentences were directed to run concurrently.

2. The facts material for the purpose of disposal of this appeal may be stated thus. The prosecution alleges that there was 354 long standing enmity between the parties of the deceased and the appellants. Some time prior to the incident a flour mill was installed and a house constructed by P.W. 1, Pahelwan, in his plot of land. In front of the flour mill and the residence of Pahelwan there was some vacant land in his possession. The appellants had started throwing rubbish on the land. Pahelwan and his son, Ram Swarup (deceased) objected to this. The appellants were annoyed at the objection of Pahelwan and his son Ram Swarup. On 31st December, 1968 at about noon appellants Harish Chandra and Ram Sewak had some alteration with Pahelwan and Ram Swarup in connection with throwing of rubbish on the aforesaid land and as a consequence the relation between the parties worsened. In the evening at about 8 O'clock on the 1st of January, 1969, appellant, Ram Sewak, armed with a lathi went to the front of the flour mill of Pahelwan and started to hurl abuses on Pahelwan and his son Ram Swarup. Appellant, Ram Sewak, challenged Pahelwan and his companions to see them that day. At that time, it has been alleged, an electric light was burning in the front of the room of the flour mill as usual. At the call of the appellant, Ram Sewak, the other appellants came variously armed with lathis and spears and started giving blows to Pahelwan and his son, Ram Swarup, both of whom, according to the prosecution, were unarmed. Pahelwan, somehow, managed to snatch the spear from the hand of the appellant, Ishwari, and started giving blows to the assailants in order to defend himself. At that time, it has been further stated, appellants Harish Chandra and Nathu fired their gun and pistol respectively. As a result, Ram Swarup was hit and he fell down in front of the flour mill. The shot of Nathu hit P.W. 1 Pahelwan, Lal Ram and Shri Kishan, all of whom received injuries. Lekh Raj, P.W., then attacked the appellants with his lathi, as a result of which some injuries were caused to the appellants including Harish Chandra. Thereafter the appellants escaped.

3. Ram Swarup succumbed to bullet injuries while he was being removed to the police station. A first information report was lodged by P.W. 1, and eventually the appellants were committed to the court of Sessions that convicted and sentenced as stated above. Their appeal was also dismissed by the High Court as earlier stated.

4. Learned counsel for the appellants submitted that large number of injuries had also been received by the appellants and that there was no finding by the courts below as to how the assault 355 initially started and which party was the aggressor, prosecution has not explained as to how the appellants received the injuries. As such, he submitted, the conviction for the offences with the aid of Section 149, Penal Code, was bad in law. In support of his contention he relied on a decision of this Court reported in AIR 1976 S. C. 2263. This Court in A.I.R. 1976 S.C. 2263 has held:

(1) That the prosecution has suppressed the genesis and the origin of the occurrence and has thus not presented the true version;
(2) that the witnesses who have denied the presence of the injuries on the person of the accused are lying on most material point and therefore their evidence is unreliable;
(3) that in case there is a defence version which explains the injuries on the person of the accused it is rendered probable so as to throw doubt on the prosecution case.

The omission on the part of the prosecution to explain the injuries on the person of the accused assumes much greater importance where the evidence consists of interested or inimical witnesses or where the defence gives a version which competes in probability with that of the prosecution one."

The submission of the learned counsel is that the injuries found in the persons of the appellants have not been explained by the prosecution. The injuries are serious. The appellants had the right of private defence, and therefore, they have committed no offence.

The submission of the learned counsel is not warranted by the findings of the High Court. The High Court agreeing with the trial Court has found that the prosecution case as alleged has been established by the evidence of the prosecution witnesses. The High Court as well as the trial Court has rejected the defence version of the case, in view of their inconsistent pleas before the Committing Court and the trial Court. Before the Committing Magistrate pleas of appellants, Harish Chandra and Soney Lal, were alibi. The defence of appellants, Ram Sewak and Nathu, was that the occurr-

356

ence had not taken place on the land of P.W. 1, Pahelwan, as alleged by the prosecution, but it had taken place at a different place. According to them there was a quarrel in respect of some property between Ram Swarup, (deceased) and Zorawar, brother-in-law of Ram Swarup, in which appellant Nathu intervened whereupon Pahelwan (P.W. 1), Lala Ram, Shri Kishan, Triloki, Ram Swarup Prasad, Munna Jamadar, Lekthraj and others attacked the appellants and in that incident injuries were received by P.W. 1 and the deceased. The defence of appellant, Ishwari, before the Committing Magistrate was that Pahelwan (P.W.1), Lekh Raj and others attacked him, as a result of which he became unconscious. The defence of the appellants before the Sessions Judge was one of the right of private defence. The defence of appellant Harish Chander before the Sessions Judge was an alibi. The defence of the other appellants was that Ishwari had been returning from Ghurwal Chak. At that time he was attacked by the prosecution witnesses and the deceased. The incident took place on a land between residence and flour mill of P.W.1 and in that assault the appellants had to defend themselves.

5. On a consideration of the evidence on record the learned High Court agreeing with the Sessions Judge has accepted the version of the prosecution and rejected that of the defence. In coming to that conclusion the High Court has also taken notice of the fact that P.W.1. had a licensed gun. Had he and Ram Swarup and other P.W's been the aggressors, he (P.W.1) would not have come without the gun. In view of the "inconsistent pleas" and "in view of the fact that no infirmity worth the name has been shown in the statement of eye witnesses of the occurrence", the High Court accepted the prosecution case as true and held "that the defence case is false". The High Court has also held that "appellants were the aggressors".

It is therefore, not correct to suggest as contended by the learned counsel for the appellants that there were no findings on record to show as to how the quarrel started and that the appellants were the aggressors.

6. From the findings of learned courts below the facts that emerge are (1) that it was the appellants who were the aggressors; (2) that the occurrence took place on the land in front of the house of P.W. 1, Pahelwan, who was in possession thereof; (3) that P.W.1 and the deceased had the right of the private defence of property and person and they did exercise that right. Aggres-

357

sors, even if they receive injuries from the victims of their aggression cannot have the right of private defence. The findings are that P.W.1 and the deceased were unarmed. P.W.1 snatched a weapon from one of the assailants and caused injuries on them. On the top of it two of the appellants brought fire arms and fired at the deceased and the P. W. 1, as a result of which the deceased expired. The submissions of learned counsel for the appellants do not stand scrutiny.

7. This appeal has no merit and is dismissed.

N.V.K.					    Appeal dismissed
358