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 4, Cited by 4]

Supreme Court of India

Sumer vs State Of U.P on 29 August, 2005

Equivalent citations: AIRONLINE 2005 SC 790

Bench: Chief Justice, Ruma Pal, Arun Kumar

           CASE NO.:
Curative Petition(crl.)  3 of 2005

PETITIONER:
Sumer 								

RESPONDENT:
State of U.P.							

DATE OF JUDGMENT: 29/08/2005

BENCH:
CJI,Y.K.Sabharwal,Ruma Pal & Arun Kumar

JUDGMENT:

JUDGMENT O R D E R CURATIVE PETITION(CRL.)NO.3 OF 2005 IN REVIEW PETITION (CRL.) NOS.864-865 OF 2003 IN CRIMINAL APPEAL NOS.577-578 OF 1995 Y.K. Sabharwal, J.

Petitioner and seven others were charged for offence under Section 302 read with Section 149 of Indian Penal Code (for short, 'IPC') besides other lesser offences, detail whereof are not relevant for considering the present petition. The accused were convicted for the offences charged and sentence of rigorous imprisonment for life for offence under Section 302/149 IPC was imposed by Court of Sessions. The appeal of the accused was, however, allowed by the High Court and the judgment and order of Court of Sessions was set aside. This Court, by judgment dated 10th December, 2002, allowed the appeal of the State, reversed the judgment of the High Court and restored that of the Sessions Court.

The review petitions filed by six accused including the petitioner were dismissed by order dated October 16, 2003 except that the order makes a note of the fact of the death of one of the accused in the year 1995 and another in the year 1997. In this view, the record was directed to be corrected to show the appeal having abated against said two persons. The main charge against the accused was of murder of Ram Lakhan father of PW1 and one Rajendra son of PW4. PW4 was an injured witness having sustained gun shot injuries. Besides PW1 and PW4, the Court of Sessions had also relied upon the testimony of PW2, another eye-witness produced by the prosecution and who was said to be a neighbour of the parties. The family of the accused and that of the deceased were neighbours living in the same village.

This curative petition has been filed by one out of the six accused and the main thrust of the petitioner is that the evidence and the factors taken into account by the High Court for disbelieving the testimony of the eye-witnesses have not been properly appreciated by this Court while allowing the appeal of the State against judgment of acquittal. The grounds urged in the curative petition show as if another regular appeal has been filed to challenge the judgment. Such a petition is an abuse of remedy provided in Rupa Ashok Hurra v. Ashok Hurra & Anr. [(2002) 4 SCC 388].

In Rupa Ashok Hurra, while providing for the remedy of curative petition, but at the same time to prevent abuse of such remedy and filing in that garb a second review petition as a matter of course, the Constitution Bench said that except when very strong reasons exist, the Court should not entertain an application seeking reconsideration of an order of this Court which has become final on dismissal of review petition. In this view, strict conditions including filing of certificate by a senior advocate were provided in Rupa Ashok Hurra. Despite it, the apprehension of the Constitution Bench that the remedy provided may not open the flood gates for filing a second review petition has come true as is evident from filing of large number of curative petitions. It was expected that the curative petitions will be filed in exceptional and in rarest of rare case but, in practice, it has just been opposite. This Court, observing that neither it is advisable nor possible to enumerate all the grounds on which curative petition may be entertained, said that nevertheless the petitioner is entitled to relief ex debito justitiae if he establishes (1) violation of principles of natural justice in that he was not a party to the lis but the judgment adversely affected his interests or, if he was a party to the lis, he was not served with notice of the proceedings and the matter proceeded as if he had notice, and (2) where in the proceedings a learned Judge failed to disclose his connection with the subject-matter or the parties giving scope for an apprehension of bias and the judgment adversely affects the petitioner. To restrict the filing of the curative petitions only in genuine cases, Rupa Ashok Hurra provided that the curative petition shall contain a certification by a senior advocate with regard to the fulfillment of all the requirements provided in the judgment. Unfortunately, in most of the cases, the certification is casual without fulfilling the requirements of the judgment.

The certificate, in the present case, reads as under :

"CERTIFICATE OF THE SENIOR ADVOCATE Certified that I have carefully examined the above Curative Petition. It appears to me that non- consideration of (a) several discrepancies in recording the FIR and several interpolations in the FIR and the inquest report and (b) absence of findings that the judgment of High Court is perverse and is such that no prudent person would arrive to the conclusion as reached by the High Court constitute sufficient reasons to entertain the petition seeking reconsideration of judgment/order of this Hon'ble Court dated 16.10.2003. The Curative petition also fulfils the requirements as laid down in the judgment of this Hon'ble Court in Rupa Ashok Hurra Versus Ashok Hurra (2002) 4 SCC 388."

The certificate itself shows that the object is to seek fresh examination of facts after the decision of the appeal and dismissal of the review petition. The certificate does not fulfill the requirements of Rupa Ashok Hurra.

In the judgment dated 10th December, 2002, this Court, on appreciation of evidence, came to the conclusion that the High Court in a highly cursory and cavalier fashion, totally ignoring the evidence of eye- witnesses, had set aside the convictions merely on the ground that the investigation was faulty pointing out some minor discrepancies in the evidence and deprecated the manner of decision of a serious case where at least eight accused persons formed an unlawful assembly and armed with lethal weapons committed the murder of two persons belonging to same family and seriously injured a third person, the motive of the crime being land dispute between the family of the victim and the accused persons. The Bench held that unfortunately the High Court remained on the periphery and never attempted to grapple with the substance of the evidence on record. This peripheral approach of the High Court led to the impugned judgment of acquittal being passed. The Court came to the conclusion that the evidence of the eye-witnesses completely proves the prosecution case and the doubt thrown by the High Court on the presence of the eye-witnesses at the time of occurrence is wholly unacceptable. This Court held that on the evidence on record, the High Court committed grave illegality in reversing a well-considered judgment of the Sessions Court.

The curative petition has been filed, inter alia, contending that the petitioner was allegedly armed with a lathi, none of injury found on the dead-body was attributable to a lathi and that the petitioner is not said to have given any exhortation and, therefore, his false implication was apparent. The conviction of the petitioner was for offence under Section 302 read with 149 IPC being a member of an unlawful assembly and not conviction simpliciter under Section 302 IPC. Section 149 provides that if an offence is committed by any member of an unlawful assembly in prosecution of the common object of that assembly, or such as the members of that assembly knew to be likely to be committed in prosecution of that object, every person who, at the time of the committing of that offence, is a member of the same assembly, is guilty of that offence. The members of unlawful assembly were carrying lethal weapons and committed murder of two persons of the same family and seriously injured the third person, all with gun-shots. The finding is that the petitioner was a member of such unlawful assembly and, therefore, the question of attributing any role to him was wholly inconsequential. Another ground taken is that there are major contradictions in regard to the time of registration of FIR and that inadvertently it was not brought to the notice of this Court that there was enmity between accused family and the complainant family. The Bench has noticed in detail the enmity between the two families but has come to the conclusion that that by itself, is not a ground to disbelieve eye-witnesses including an injured eye-witness. The curative petition seeks to highlight following factors for disbelieving the testimony of the eye-witnesses :

i) They were partisan, hostile and inimical.
ii) PW1 could not have written the FIR in the manner alleged.
iii) Interpolation of the FIR.
iv) Nature of injuries on PW4.
v) Their attempt to improve the prosecution case.

All the aforesaid aspects have been considered by this Court in the judgment dated 10th December, 2002. A perusal of the grounds taken in the curative petition makes it clear that the attempt is to have another opportunity for reappreciation of evidence. Such a course is impermissible.

Ordinarily, a curative petition of this nature deserves dismissal by imposing exemplary cost on the petitioner but, in the present case, we refrain from imposing cost considering that the petition arises out of a criminal appeal.

For the aforesaid reasons, the petition is dismissed.