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 17, Cited by 33]

Madhya Pradesh High Court

Naresh And Ors. vs State Of M.P. [Alongwith Criminal ... on 25 November, 2005

Equivalent citations: 2006CRILJ3372, 2006(2)MPHT235

Author: P.K. Jaiswal

Bench: P.K. Jaiswal

JUDGMENT
 

A.K. Gohil, J.
 

1. This judgment shall govern the disposal of both the aforesaid criminal appeals. In Criminal Appeal No. 440/97 appellants have challenged their conviction under Sections 302/34, 324/34, 323/34, 450, IPC and in Criminal Appeal No. 444/98 the appellant/State after obtaining leave of this Court has challenged the acquittal of all the five respondents under the aforesaid sections.

2. It is not in dispute that during the pendency of Criminal Appeal No. 440/97, appellant No. 2 Buddha s/o Mulchand has expired, therefore, his appeal against conviction stood abated. Respondent No. 3 in Criminal Appeal No. 444/98 Mulchand s/o Biharilal has also expired during the pendency of the appeal, therefore, the appeal stood abated against respondent No. 3 Mulchand.

3. As per prosecution story, the incident took place on 24-1-1994 at about 8.00 in the night. On that day, appellant Naresh picked up stones which were kept outside the house of complainant Gyarasibai and started throwing them. Gyarasibai asked him not to do so. Thereon, Naresh started abusing her. Chander had also abused. Thereafter, accused Buddha carrying farsa, Ramesh Barchi, Kalu Luhangi, Munna, Prakash, Mulla, Rajesh and Khilan carrying lathis in their hands started beating Chander with an intention to kill him. Chander ran away from the spot. All the accused persons chased him. Thereafter, in front of the door of the house of Shahzad they surrounded Chander and started beating him. Gyarasibai also came on the spot. At that time, Ramesh assaulted Chander by Barchi on his back and Naresh assaulted by farsa on his head. Chander fell down on the earth. Thereafter, he was beaten by all. When the complainant Gyarasibai tried to save Chander, Ramesh gave one "Barchi" blow from the blunt side which caused injury in the elbow of right hand. Thereafter, another farsa blow was given to the complainant which caused injury in the finger of left hand. Thereafter, all went towards the house of the complainant and entered into her house. Complainant was also coming behind them. Ramesh gave Barchi blow to Rajju (deceased). Rajju received injury in the right rib. Ramesh gave another Barchi blow to Rajju on the right side. Accused Buddha assaulted by farsa to Rajju on his back and thereafter all had beaten him. Rajju fell down on the earth and treating him as dead, all the accused persons ran away from the spot. When they were running away, Mitthu was beaten by Prakash by lathi. Thereafter, the complainant saw that Rajju was dead. At the time of beating of Chander, Gopal, Hanif and Haricharan were also present who had seen the incident. It was the prosecution story that the incident took lace due to old enmity for taking out water from the field.

4. FIR (Ex. P-l) was lodged by complainant Gyarasibai on the same day at about 8.45 p.m. at Police Station Kachnar. Thereafter, injured Mitthu, Chander and Gyarasibai were referred for medical examination. Their medical reports are Ex. P-2 to P- 4. X-ray of Chander was taken and X-ray report is Ex. P-5. Panchanama (Ex. P-9) of the dead body of the deceased was prepared and the dead body was sent for post mortem examination. As per the post mortem report, the cause of death was shock due to injuries on the vital parts of the body and excessive bleeding. Spot map (Ex. P-8) was prepared. Accused persons were arrested. Weapons were seized on the basis of memorandum and after completing the investigation, charge-sheet was filed.

5. At the trial, all the accused persons abjured their guilt. Defence of Khilan was that he was not present at the time of commission of the crime and he took the plea of alibi that he had gone for taking grass to Village Mudhra. Defence of other accused persons was that a quarrel took place between the brothers Rajju and Chander and they caused injuries to each other in which Rajju died and they have been implicated falsely. It was also stated in defence that it was Gyarasibai who killed one child of deceased Rajju about 7-8 months before, therefore, they have implicated them falsely.

6. During trial, prosecution examined as many as eleven witnesses and three witnesses were examined in defence to prove the plea of alibi. But the Trial Court after considering the evidence on record, acquitted five respondents Kallu, Munna, Mulchand, Khilan and Prakash from the charges and convicted three appellants Ramesh, Buddha and Naresh, against which appellants have filed appeal against their conviction and the Stet has preferred appeal against the acquittal after obtaining leave.

7. In both the appeals we have heard Shri Rajeev Jain and Shri A.K. Jain, learned Counsel for the convicted appellants and acquitted respondents and Shri C.S. Dixit and Shri Mukund Bhardwaj, learned Public Prosecutors for the State and perused the evidence on record.

8. Shri Jain, learned Counsel for the appellants submitted that the deceased Rajju was residing at Bhopal. He had come from Bhopal a day earlier. He was not having any quarrel with the appellants. Deceased and the appellants and other accused persons are the members of one and the same family. There was no enmity between them. Complainant Gyarasibai had not seen the incident and she is not the eye-witness. There is no motive or prior enmity of the accused with the deceased. The doctor has not opined that the injuries received by the deceased were sufficient to cause the death in ordinary course of nature and the doctor has clearly stated that if the deceased would have received blood and proper treatment, then, he might have been saved. As per prosecution evidence, there is no allegation against the appellant naresh for causing any injury to the deceased and moreso, Ramesh has already suffered jail sentence of more than eleven years. Therefore, prayer is that considering the aforesaid circumstances, case of the appellants will fall only under Section 304, Part II, IPC. Since appellant Ramesh has already suffered jail sentence of more than eleven years and appellant Naresh had undergone jail sentence of one and half years and he has been convicted with the aid of Section 149, IPC, the appellants-be sentenced to the sentence already undergone and they have no objection for the enhancement of amount of fine.

9. Learned Public Prosecutors appearing for the respondent/State supported the judgment of conviction, but challenged the judgment acquitting five respondents, and has not opposed the prayer of undergone jail sentence.

10. Gyarasibai (P.W. 1) has stated that she has seen the incident. However, Mitthu (P.W. 4) who is the father of the deceased Rajju in his statement in Paras 1 to 10 has stated that Gyarasibai reached the spot leateron after he reached the spot. Hanif (P.W. 5) has also stated in Paras 1 and 8 of his statement that Gyarasibai was standing outside the house when the assailants were beating Rajju inside the house. Chander (P.W. 7), the injured, has also stated that he had not seen the assaults which were given to Rajju. Therefore, as per evidence of Mitthu (P.W. 4), and Hanif (P.W. 5), there was no eye-witness for the murder of Rajju. Only allegation against appellant Naresh is that he caused injury from the backside of farsa to Gyarasibai and it was Ramesh who caused Barchi injuries and Buddha caused farsa injuries to deceased Rajju. It has also come in the evidence that Ramesh also caused injury by Barchi on the back of injured Chander and Naresh has caused farsa injury to Chander.

11. Therefore, from the aforesaid prosecution evidence it can be safely concluded that Ramesh and Buddha both had caused injuries to Rajju. Admittedly, during the pendency of this appeal, appellant No.2 Buddha has expired. Hence, now we are required to only consider the nature of injuries and the motive behind which are alleged to be caused by appellant Ramesh.

12. Post mortem was performed by Dr. M.L. Agrawal (P.W. 10). As per post mortem (Ex. P-6) he found following injuries on the dead body of the deceased:

(1) Penetrating (stab) wound over left side chest of size 2.5 cm x 1 cm x deep to chest in cavity 2nd space. Placed horizontally below and laterally to nipple. Spindle in shape. Margins sharp. Clotted blood present.
(2) Penetrating (Stab) wound on right side of chest of size 2 cm x 1 cm x deep to chest cavity. Placed horizontally oblique on antero-lateral aspect of chest.
(3) Incised wound on right side back in lumber region of size 4 cm x 2 cm x 0.5 cm. Horizontal. Margins clean cut. Clotted blood present.
(4) Wounds similar to wound Nos. 1 and 3 present on both sides of Lungs. On the right side of lever, wound adjoining to wound No. 2 was present.

In the opinion of the doctor, cause of death was shock due to injuries on the vital parts of the body and excessive bleeding. According to him, all the injuries were ante mortem in nature which were caused by hard and sharp object within 24 hours of the examination.

13. In the cross-examination, doctor had admitted that injury No. 3 was simple and superficial in nature and death can not be caused due to this injury. He also opined that injuries Nos. 1 and 2 can only be caused by weapon which is sharp edged from both the sides. He has further stated that if the weapon is having only one sharp edge and the other edge is blunt then injuries Nos. 1 and 2 can not be caused from such a weapon. It is true that he has not given opinion whether injuries Nos. 1 and 2 were sufficient to cause death in the ordinary course of nature. On the contrary, he has stated that on giving proper treatment in time alongwith infusion of blood, it was possible to save the deceased. He has also stated that he had not seen any lathi injury on the body of deceased Rajju.

14. From this medical evidence, it is clear that deceased died because of causing of injuries by "Barchi" which is a sharp edged weapon from both the sides. Learned Counsel for the appellants vehemently argued on the point that at the time of trial, neither the seized weapon was available nor it was shown to the doctor nor any information was sought from which whether injuries Nos. 1 and 2 could be caused by such a weapon. They also vehemently argued that doctor has not opined that the injuries were dangerous to cause death in the ordinary course of nature and in this regard they placed reliance on Bawa Singh v. State of Punjab in which under the circumstances that injury attributed to accused was not individually sufficient to cause death, conviction of appellant was altered from Section 300 to that under Section 304, . Part II and Harish Kumar v. State (Delhi Administration) wherein under the circumstances that accused alone had inflicted injuries which caused death but deceased died two days after infliction of injuries, it was held that though the injury resulted in death of deceased, it can not be conclusively said that it was sufficient to cause death and conviction of the accused was altered from Section 302 to Section 304 Part II and also on Shivappa Budhappa Kolkar v. State of Karnataka and Ors. 2005 SCG'(Cri) 93-wherein under the circumstances that appellant inflicted single blow with an axe on the head of deceased causing an incised wound on occipital region and depressed fracture on the skullbone and other accused persons inflicted blows with clubs causing a lacerated wound on outer aspect of left thigh and fracture of both the bones of left forearm, internal examination of thorax disclosed fracture on second and third ribs on right side at the anterior axillary portion, lacerated pleura, lacerated and collapsed right lung and collapsed blood in right side of thorax and no external injury corresponding to this internal injury in thorax region was found and there was not evidence of medical expert that the skull injury alone would have caused instantaneous death, it was held that internal thorax injury may be the result of beating with clubs and since the appellant was not responsible for any injury other than the skull injury, it can not be conclusively held that the skull injury was sufficient in the ordinary course of nature to cause death. On the question that whether injuries could be caused by the weapon seized and the seized weapon must be shown to the medical witness in Court, learned Counsel for the appellants placed reliance on a decision of the Apex Court in the case of Kartarey v. State of U.P. , wherein it is held as under:

We take this opportunity of emphasizing the importance of eliciting the opinion of the medical witness, who had examined the injuries of the victim, more specially on this point, for the proper administration of justice, particularly in a case where injuries found are forensically of the same species, e.g., stab wounds, and the problem before the Court is whether all or any of those injuries could be caused by one or more than one weapon. It is duty of the prosecution, and no less of the Court, to see that the alleged weapon of the offence, if available is shown to the medical witness and his opinion invited as to whether all or any of the injuries on the victim could be caused with that weapon. Failure to do so may sometimes, cause aberration in the course of justice.
and also on the decision in the case of Dinesh v. State of Haryana AIR 2002 SC 2374 wherein as seized weapons were not shown to the doctor for soliciting his opinion as to whether injuries on the body of deceased could be caused by those weapons, conviction of accused under Section 300, IPC was set aside. On the question about the opinion of the doctor that if the deceased had been administered proper treatment, he would have survived, reliance has been placed on a decision of the Apex Court in the case of Chuttan v. State of M.P. wherein considering other circumstances together with the submission of the doctor that he can not say definitely that if immediate sufficient medical aid had been provided the deceased could have been saved, conviction of the accused from Section 302 was modified to that under Section 304, Part II of IPC. On this question they also placed reliance in case of Durga Prasad v.State of Madhya Pradesh 1984 (1) Crimes 310. It has also been argued that blood group of the deceased found on the weapon seized has also not been proved by the prosecution and in this regard reliance has been placed on in case oiRaghunath v. State of Haryana .

15. It is also the allegation against appellant Ramesh that he caused "Barchi" injury on the thigh of Chander, but Chander,(P.W. 7) has stated that Ramesh has caused injury of "Barchi" on his back. In the dying declaration of Chander (Ex. D-7), it has been mentioned that Ramesh was not having "Barchi" but he was having "Ballam" in his hand. Dr. G.D. Arya (P.W. 8) in his Court statement in Paragraph 3 has admitted that article "A" is a 'Bhala" and is not a "Barchi". He has also admitted that article "A" is not a pointed weapon, but is a blunt weapon. Doctor has denied that Chander had told him that Ramesh had caused injury on his back by giving two "Barchi" blows and one "Barchi" blow on his left thigh and Naresh had given "Farsa" blow on his head from the evidence of doctor Arya, it appears that prosecution has not produced firm evidence about the weapon used in the commission of crime. So far as the question of causing injury by appellant Naresh is concerned, it is the case of the prosecution that he caused injury to Gyarasibai on head, but from the medical report, Gyarasibai had not received any injury on the head and the injuries received by Gyarasibai were caused by hard and blunt object.

16. Now the question is whether the conviction of appellants Naresh and Ramesh under Sections 302/34 of IPC can be affirmed. Looking to the evidence on record, it is clear that appellant Naresh was present on spot and the only allegation against him is that he abused Chander. It has also come in the evidence that in return Chander also abused him and he only caused injury by "Farsa" to Gyarasibai. Gyarasibai has not received any "Farsa" injury as per medical evidence. Appellant Naresh has also been convicted under Sections 324/34 for one year R.I. and fine of Rs. 250/-, under Section 323/34, IPC for three months' R.I. and under Section 450, IPC for two years' R.I. with fine of Rs. 250/-. He has already suffered jail sentence of more than six months. As incident took place suddenly, there is no evidence of any premeditation. Thus, in the facts and circumstances of the case, conviction of appellant Naresh under Section 302/34 of IPC is set aside. However, his convictions under other sections viz., 323/34, 324/34 and 450 of IPC are affirmed. So far as the question of his jail sentence is concerned, his jail sentence is reduced to that already undergone by , him which is more than six months but fine amount under Sections 324/34 and Section 450 of IPC is enhanced to Rs. 2000/- (Rupees two thousand only) each.

17. So far as the conviction of appellant No. 3 Ramesh is concerned, it has come in the evidence that the incident took place suddenly without premeditations on the dispute of throwing of stones. It has also come in evidence that deceased and appellant Ramesh are members of the same family. Ramesh is a young man and he has already suffered jail sentence of more than 11 years. Also, there is no opinion by the doctor that the injuries were sufficient in the ordinary course of nature to cause death. The blood group of the deceased on the weapon was also not proved by the prosecution and the weapon was also not shown to the doctor. Doctor has also opined that it was possible to save the deceased by giving him proper treatment and blood infusion. No motive or prior enmity of the appellant Ramesh and deceased Rajju is reported on record. The deceased had come a day earlier to his village and suddenly became victim of the crime as dispute arose under heat of passion. Looking to all these factors, conviction of appellant Ramesh under Section 302/34 of IPC is set aside. Instead he is convicted under Section 304 Part II of IPC. His jail sentence is reduced to that already undergone by him but fine amount is imposed. His convictions under Secions "23/34, 324/34 and 450 of IPC are hereby affirmed. He has already suffered jail sentence under the aforesaid sections. So far as question of awarding compensation to the family embers of the victim is concerned, Section 357(3) of the Cr.PC provides as under:

When a Court imposes a sentence, of which fine does not form a part, the Court may, when passing judgment order the accused person to pay, by way of compensation such amount as may be specified in the order to the person who has suffered any loss or injury by reason of the act for which the accused person has been so sentenced.
Hon'ble Supreme Court has elaborately discussed the scope of Section 357, Cr.PC inHarikishan and State of Haryana v. Sukhbir Singh holding therein as under:
10. Sub-section (1) of Section 357 provides power to award compensation to victims of the offence out of the sentence of fine imposed on accused. In this case, we are not concerned with Sub-section (1). We are concerned only with Sub-section (3). It is an important provision but Courts have seldom invoked it. Perhaps due to ignorance of the object of it. It empowers the Court to award compensation to victims while passing judgment of conviction. In addition to conviction, the Court may order the accused to pay some amount by way of compensation to victim who has suffered by action of accused. It may be noted that this power of Courts to award compensation is not ancillary to other sentences but it is in addition thereto. This power was intended to do something to reassure the victim that he or she is not forgotten in the criminal justice system. It is a measure of responding appropriately to crime as well of reconciling the victim with the offender. It is, to some extent, a constructive approach to crimes. It is indeed a step forward in our criminal justice system. We, therefore, recommend to all Courts to exercise this power liberally so as to meet the ends of justice in a better way.

The payment by way of compensation must, however, be reasonable. What is reasonable, may depend upon the facts and circumstances of each case. The quantum of compensation may be determined by taking into account the nature of crime, the justness of claim by the victim and the ability of accused to pay. If there are more than one accused they may be asked to pay in equal terms unless their capacity to pay varies considerably. The payment may also vary depending upon, the acts of each accused. Reasonable period for payment of compensation, if necessary by installments may also be given. The Court may enforce the order by imposing sentence in default.

In the light of the foregoing discussion, compensation by way of fine amount to the tune of Rs. One lakh was proposed by this Court, but learned Counsel for appellant Ramesh submitted that financial condition of appellant Ramesh is not very good and as he is in jail for last eleven years, his family members will also be unable to pay such a huge amount. Considering the submission of learned Counsel for the appellant, it is directed that appellant Ramesh will pay a fine to the tune of Rs. 50.000/- (Rupees fifty thousand only) byway of compensation to the widow of deceased Rajju and for that Shri Rajeev Jain learned Counsel for the appellant Ramesh has no objection.

18. Now we turn our attention to Criminal Appeal No. 444/98 which has been filed by the State after obtaining leave from this Court. Trial Court has acquitted the respondents finding that only three persons took part in the commission of crime and it has not been found proved that respondents also participated in the commission of crime or they caused injuries by "Lathi" to the injured persons. Trial Court has also found that prosecution has failed to prove that respondents were also the members of any unlawful assembly and their common object was to commit any crime or to cause injuries to the injured or to cause death of deceased Rajju, and therefore acquitted them. Findings recorded by the Trial Court do not appear to be perverse as the incident took place between injured Chander and accused Naresh, Ramesh and Buddha. They assaulted Chander and when mother Gyarasibai came, they also assaulted her. There is nothing in the evidence of prosecution witnesses about the involvement of respondents. Therefore, it appears that the Trial Court has rightly acquitted them. Moreover, it is settled position under law that in appeal against acquittal there can not be any interference merely on the ground that another view is also possible from same set of evidence. Thus, the appeal filed by the State being devoid of any merit and substance is hereby dismissed.

19. In the result, Criminal Appeal No. 440/97 stands partly allowed. Appellant No. 2 Buddha has expired. Therefore, his appeal stands abated. Conviction of appellant No. 1 Naresh under Sections 302/34 of IPC is set aside. However, his convictions under other Sections viz., 323/34, 324/34 and 450 of IPC are affirmed. So far as the question of his jail sentence is concerned, his jail sentence is reduced to that already undergone by him which is more than six months but fine amount under Sections 324/34 and Section 450 of IPC is enhanced to Rs. 2000/- (Rupees two thousand only) each. Appellant Naresh is in jail, he be released forthwith if not required in any other offence on his depositing the enhanced amount of fine. Conviction of appellant Ramesh under Section 302/34 of IPC is set aside. Instead he is convicted under Section 304 Part II of IPC. His jail sentence is reduced to that already undergone by him but he shall pay a fine to the tune of Rs. 50,000/- (Rupees fifty thousand only) by way of compensation to the widow, and if she is not alive, then to next legal heirs of deceased Rajju. His convictions and sentences under Sections 323/34, 324/34 and 450 of IPC are hereby also affirmed. He has already suffered jail sentence under the aforesaid sections. He is directed to pay the fine amount as awarded by the Courts below under those sections, if not already paid. He is in jail. He be released forthwith if not required in any other offence on his depositing the amount of fine.

Criminal Appeal No. 444/98 being devoid of any merit and substance stands dismissed. Bail bonds and sureties of the respondents stand discharged.