Supreme Court of India
Shyam Sunder And Ors. vs State Of Uttar Pradesh on 21 December, 1990
Equivalent citations: JT1991(5)SC109, 1990(2)SCALE1277, 1991SUPP(1)SCC382, AIRONLINE 1990 SC 255, AIRONLINE 1991 SC 136
Author: S. Ratnavel Pandian
Bench: S. Rathavel Pandian
JUDGMENT
S. Ratnavel Pandian J.
1. The three appellants in this appeal are challenging the correctness of the judgment of the High Court of Allahabad (Lucknow Bench) rendered in Criminal Appeal No. 61/74 dismissing the appeal and confirming the judgment of the Trial Court. The facts of the case briefly stated are as follows.
2. On 25th June 1972 the brother of Shyam Sunder (first appellant), by name, Suresh was murdered. The deceased in this case Raj Narain was implicated in the case and ho surrendered before the court on 28th June 1972. One month previous to this occurrence, the deceased had been granted bail and released from jail. Since then he left his original house on account of fear and was residing in Kanhaipurwa along with one Shambhu Dayal, but occasionally visited his old house. Vinod Kumar (the second appellant) is the son of the first appellant and both of them were residing at Mohalla Unchathak which adjoins the village where Raj Narain along with his family members initially used to reside. On account of the murder of Suresh there was bitter animosity between the appellants 1, 2 and the deceased.
3. On 27th August, 1972 at about 8.30 P.M. while the deceased was proceeding to his house, the three appellants surrounded him. The second appellant caught hold of the deceased and the first appellant gave a blow to the deceased by the butt of his gun. Thereafter the third appellant fired a shot with his pistol from behind the deceased and caused an injury, to which injury he succumbed later on. On seeing the witnesses approaching the scene, all the appellants took to their heels. The injured was brought to the house of one Radha Krishna. Smt. Ram Beti and Smt. Vimla took the injured to the police station, Kotwali, where the injured Raj Narain lodged a report at about 9.05 P.M. On the basis of the report a case was registered. Exh. Ka-5 is the First Information Report. Then Raj Narain was removed to the District Hospital where he was medically examined by about 10.00 P.M. The Medical Officer found on his person a lacerated wound above the left ear and a gun shot wound on the side of his back with blackening around the wound. Since the condition of th injured was dangerous, a dying declaration was recorded by the First Class Magistrate on a requisition from the Medical Officer, at about 10.55 P.M. The dying declaration is marked as Exh. Ka-7. The Sub Inspector took up the investigation and interrogated the injured Raj Narain and recorded his statement as Exh. Ka-12, which statement was similar to that of Exh.Ka-7. The Investigating Officer after visiting this scene spot examined the witnesses. Raj Narain died on 29.8.1972 at about 9.50 P.M. The Investigating Officer held the inquest over the dead body. Dr. S.C. Raj conducted autopsy over the dead body. After completing the investigation the challan was filed. The defence of these appellants was of a complete denial. Vinod Kumar stated in his recorded statement under Section 313 Cr.P.C. that since he was an injured witness in the murder case of Suresh, he is falsely implicated in the case. The third appellant stated that since he happens to be the cousin of the first appellant he has been falsely implicated. The Trial Court convicted the third appellant under Section 302 simpliciter and the first and the second appellants under Section 302 read with 34, I.P.C. and sentenced each of them to undergo imprisonment for life. The High Court on appeal confirmed the judgment of the Trial Court. Hence this present appeal.
4. During the course of the hearing of the appeal, it was brought to our notice that the third appellant had died. As no near relative of th deceased has approached his Court within 30 days of the death of the third appellant for leave to continue the appeal as contemplated under Section 394, the appeal as against the third appellant abated. Therefore, now we are concerned only with the case of the first and the second appellants.
5. Of the witnesses examined, Ram Beti (P.W.3) who is the wife of the deceased has deposed that she was informed by her father that all the three appellants assuaged her husband. In her further evidence she states that she took her husband to the police station where her husband made a complaint. P.W.6 who claims to be an eye witness has deposed that while the second appellant caught hold of the deceased, the first appellant assaulted the deceased by hitting him with the butt of his gun. Then at the instigation of the second appellant the third appellant fired a shot at the deceased. P.W.9, the city Magistrate speaks about the recording of the dying declaration of the deceased Exh.Ka-7.
6. We heard the learned Counsel appearing for the appellants as well as the counsel for the State and perused the records. In our considered opinion, the accusation against the second appellant (Vinod Kumar) that he caught hold of the deceased and that it was only thereafter the third appellant fired a shot from behind is highly artificial and improbable because if the deceased had been shot at the time when the second appellant had caught hold him, the second appellant would also have received some injuries. Moreover, the evidence adduced on the side of the prosecution as against this second appelant is highly unnatural and unbelievable. No doubt in Exh.Ka-5, Ka-7 as well as in Exh.Ka-12 the deceased had consistently mentioned the name of the second appellant and attributed the overact of catching hold of him. The fact that the second appellant was an eye witness in the murder case of Suresh filed against the deceased Raj Narain, is not disputed. Therefore, as rightly pointed out by the learned counsel, the deceased Raj Narain would have mentioned the name of this second appellant also as one of the assailants. If really the second appellant had participated in the commission of this crime, he would have been the first person to attack the deceased since Raj Narain had previously murdered his grand-father. However, as we are of the view that the evidence against the second appellant is very weak and meagre besides it being artificial, we art giving the benefit of doubt to this second appellant and hold that he is entitled for an acquittal.
7. Coming to the case of the first appellant (Shyam Sunder) it is alleged that he hit the deceased with the butt of his gun. The overact attributed to this appellant consistently found in all the 3 dying declarations (Exh. Ka-5, Ka-7 and Ka-12) besides the evidence of P.W.6 corroborates that version. The first appellant, who was armed with a gun did not fire at the deceased but only hit with the butt of the gun. If really he had intended to kill the deceased he himself would have fired at the deceased and murdered him especially when he was armed with a pistol. It is alleged that this first appellant instigated the third appellant to kill the deceased. This version of the prosecution that the first appellant instigated the third appellant is unbelievable for the reason that while he himself was armed with a gun there was no necessity to instigate the third appellant to kill the deceased. The consistent case of the prosecution is that the third appellant suddenly fired standing from the back of the deceased. This spells out that the first appellant wound not have expected the third appellant to shoot at the deceased. It further indicates that the first appellant was not sharing the intention of the third appellant in putting an end to the life of the deceased. Therefore, even if the entire evidence is accepted, the first appellant could not be held to have intended to cause the death of the deceased, but however he would have intended to cause that lacerated wound which in the opinion of the Medical Officer was simple in nature. Therefore, he would be liable to be punished under Section 324 IPC and not under Section 302 IPC
8. In the result, we set aside the conviction of the second appellant under Section 302 read with Section 34 IPC and the sentence of imprisonment for life by allowing his appeal and acquit him. So far as the first appellant is concerned, we set aside his conviction under Section 302 read with 34 IPC and the sentence of imprisonment fo life, instead convict him under Section 324 IPC and sentence him to undergo rigorous imprisonment for 3 years. As pointed out earlier the appeal of the third appellant abated.