Supreme Court of India
Jagpal Singh And Others vs The State Of Punjab on 6 December, 1990
Equivalent citations: AIR1991SC982, 1991CRILJ597, 1991(1)CRIMES177(SC), JT1991(5)SC100, 1990(2)SCALE1241, 1991SUPP(1)SCC549, 1991(1)UJ318(SC), AIR 1991 SUPREME COURT 982, 1991 AIR SCW 265, (1991) IJR 163 (SC), 1991 (1) UJ (SC) 318, (1991) 5 JT 100 (SC), 1991 (5) JT 100, 1991 CRIAPPR(SC) 33, 1991 SCC(CRI) 721, 1991 CRILR(SC MAH GUJ) 92, 1991 (1) SCC(SUPP) 549, 1991 UJ(SC) 1 318, 1991 ALLAPPCAS (CRI) 52, (1991) EASTCRIC 211, (1991) 1 CRILC 710, (1991) 28 ALLCRIC 326, (1992) 2 CHANDCRIC 76, (1991) 1 CRIMES 177
Author: S.R. Pandian
Bench: S.R. Pandian
JUDGMENT
1. This criminal appeal is preferred by the three appellants challenging the correctness and validity of the judgment, rendered by the High Court of Punjab & Haryana in Criminal Appeal No. 108/76 on its file convicting the three appellants under Section 302 read with sections. 149, 307 read with Section 149 and 148 of the Indian Penal Code and sentencing each of the appellants to undergo life imprisonment, three years' rigorous imprisonment and two years rigorous imprisonments respectively. According to the prosecution, these three appellants along with two others on 26.3.1971 at village Govindpura at about 7 or 8 p.m. formed themselves into an unlawful assembly with a common object of causing the death of one Kapur Singh, committed rioting, attempted to cause the death of Kapur Singh and caused the death of Mrs. Surjit Kaur. The Trial Court on the evaluation of the evidence found these three appellants (who were tried separately since they had been absconding for a long time) guilty under all the charges and convicted and sentenced them. The High Court confirmed the judgment of the Trial Court. It is brought to our notice during the hearing of the appeal that the two other accused were separately tried and convicted and sentenced. It is not known as to whether those two appellants have preferred any appeal before this Court or not.
2. To substantiate the charges levelled against these appellants, two eye witnesses were examined, namely, Kapur Singh (PW 2) and Dalip Singh (PW 3). The evidence discroses that these appellants and the other two came to the house of Kapur Singh (PW 2) to attack him and fired shots. But Kapur Singh to save his life went into the house of Udham Singh, husband of the deceased Surjit Kaur. The appellants along with the two other accused went in front of the house of the deceased and fired shots from their weapons. At that time, Surjit Kaur was standing by the side of the door of a room. It is said that one of the shots fired by the first appellant, Jagpal Singh, hit at the deceased who succumbed to the injuries, sustained by her. Though Kapur Singh (PW 2) has admitted that he could not state as to who shot at the deceased, PW 3, Dalip Singh, has deposed that it was the first appellant, Jagpal Singh. The defence has examined the husband of the deceased as DW 1. The husband of the deceased (DW 1) has categorically stated that the deceased was not shot by any one of the appellants and that both the eye witnesses were not in his house at the time of occurrence. But both the Courts below have not placed any reliance on the evidence of Udham Singh.
3. On going through the entire evidence and other connected records placed before us, we are fortified in holding that the first appellant, Jagpal Singh shot at Surjit Kaur even though he aimed at only Kapur Singh. Therefore, under the doctrine of transfer of malice as contemplated under Section 301 of the IPC, Jagpal Singh has made himself punishable under Section 302 IPC (simplicitor). So far as the rest of the appellants are concerned, the allegations are omnibus. On a careful analysis of the entire evidence particularly of Udham Singh, we are of the opinion that it is not safe to convict the other two appellants, namely, Baldev Singh and Gurmel Singh s/o Chanan Singh.
4. In the result, we convict Jagpal Singh alone under Section 302(simplicitor) and 307 (simplicitor) instead of 302 read with Sections 149 and 307 read with 149 IPC and retain the sentence of imprisonment for life and the sentence of three years rigorous imprisonment. The conviction under Section 148 IPC as against this appellant, Jagpal Singh, is set aside. As we have now come to the conclusion that it is not safe to convict the other appellants, we set aside the conviction recorded against these two appellants under Sections 302 read 149, 307 read with 149 and 148 IPC as well the sentences imposed on them therefor. Accordingly, the appeal of Jagpal Singh is dismissed subject to the above modification and the appeal so far as the other two appellants are concerned is allowed.
5. Counsel for the appellants is not able to say as to whether those two appellants have preferred any appeal before this Court or not. Therefore, we extend the benefit of acquittal to Bhupinder Singh and Gurmel Singh s/o Kehar Singh provided they have not preferred any appeal before this Court with regard to this case. In case any appeal is preferred by them challenging their convictions concerning this case is pending or dismissed then the benefit of acquittal extended by us to them cannot be enured.
6. In the result, the appeal of Jagpal Singh is dismissed as indicated above and the appeal in respect of the other two appellants is allowed. As we have now extended the benefit of acquittal to the other two accused, namely, Bhupinder Singh and Gurmel Singh s/o Kehar Singh and their convictions and sentences recorded as against them are also set aside and they are directed to be set at liberty forthwith provided their convictions are not confirmed by the dismissal of SLP, if any preferred by them, or in an appeal or if any appeal is pending before this Court.
7. The bail bonds are discharged.