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 11, Cited by 38]

Supreme Court of India

Bunnilal Chaudhary vs State Of Bihar on 5 July, 2006

Equivalent citations: (2006) 1 UC 258, AIR 2006 SUPREME COURT 2531, 2006 (10) SCC 639, 2006 AIR SCW 3419, 2006 (3) AIR JHAR R 591, 2006 (6) SCALE 527, 2006 ALL MR(CRI) 2640, 2006 CRILR(SC&MP) 542, (2006) 44 ALLINDCAS 685 (SC), 2007 (1) SCC(CRI) 66, 2006 (8) SRJ 173, 2006 CRILR(SC MAH GUJ) 542, (2006) 2 MAD LJ(CRI) 1023, (2006) 3 CURCRIR 71, (2006) 5 SUPREME 283, (2006) 2 ALLCRIR 2272, (2006) 6 SCALE 527, (2006) 3 PAT LJR 342, (2006) 4 EASTCRIC 66, (2006) 34 OCR 782, (2006) 3 RAJ CRI C 515, (2006) 6 SCJ 315, (2006) 55 ALLCRIC 1009, (2006) 3 CHANDCRIC 72, (2006) 3 CRIMES 46, (2006) SC CR R 1348, (2007) 1 KER LJ 839, 2006 (3) ANDHLT(CRI) 58 SC, (2006) 3 ANDHLT(CRI) 58, 2006 (2) ALD(CRL) 300

Author: Lokeshwar Singh Panta

Bench: Ar. Lakshmanan, Lokeshwar Singh Panta

           CASE NO.:
Appeal (crl.)  605 of 2005

PETITIONER:
Bunnilal Chaudhary                          	   

RESPONDENT:
State of Bihar			                           

DATE OF JUDGMENT: 05/07/2006

BENCH:
Dr. AR. Lakshmanan & Lokeshwar Singh Panta

JUDGMENT:

J U D G M E N T W I T H CRIMINAL APPEAL NO. 606 OF 2005 Magister Chaudhary & Ors. ..... Appellants Versus State of Bihar ..... Respondent Lokeshwar Singh Panta, J.

These two appeals arise out of common judgment and order dated 5th November, 2003 passed by the High Court of Judicature at Patna in Criminal Appeal No. 465/1999 by which the learned Judges have altered the conviction of Bunnilal Chaudhary (A-1) from Section 302/149 of the Indian Penal Code (for short `I.P.C.') to one under Section 302, I.P.C., whereas the conviction and sentence imposed upon Birendra Chaudhary (A-2), Maniraj Chaudhary (A-3) Dashrath Chaudhary (A-4), Magister Chaudhary (A-5), Amarjit Chaudhary (A-8), Naresh Chaudhary (A-9) and Rajdhari Chaudhary (A-10) by the trial court under Section 302/149, I.P.C., is affirmed. By the impugned judgment, Bali Chaudhary (A-6) and Jagdish Chaudhary (A-7) have been acquitted of the charges. All the accused persons were sentenced to imprisonment for life. Both these appeals are taken up and heard together and shall stand disposed of by this common judgment.

Briefly stated the facts of this case are that on 13.12.94 P.W.-10, Yogendra Raut, at about 9.45 p.m. lodged Fardbeyan (Ex. P-5) in Police Station Sidhwalia stating therein that about 17 days from the said date his relative of Paithanpatti, P.S. Majha, had purchased a she-buffalo from one Sattan Choudhary, belonging to his village, for a sum of Rs.6,800/-. His relative had a sum of Rs.700/- short of the full payment of the price of the she-buffalo, but on his request, the balance amount was to be paid later on. His younger brother brought a sum of Rs.400/- from his relative. On the day of occurrence, i.e. 13.12.94, at about 7.45 p.m. Maniraj Choudhary (A-3), son of Sattan Choudhary, called Yogendra Raut at his house when he gave a sum of Rs.400/- to Sattan Choudhary and promised to pay the balance amount of Rs. 300/- on the following day. Maniraj Choudhary (A-3) took out a country-made pistol and pointed towards him. He shouted for help, which attracted his family members at the house of Sattan Choudhary. He came to his house along with his family members and later on took their dinner. His father, Brahmdeo Raut (PW-5), and his brother came out of their house and started going to Bathan. As soon as they reached mid-way from Bathan suddenly Bunnilal Chaudhary (A-1), Birendra Chaudhary (A-2), Maniraj Chaudhary (A-3), Dashrath Chaudhary (A-4), Magister Chaudhary (A-5), Bali Choudhary (A-6), Jagdish Chaudhary (A-7), Amarjit Chaudhary (A-8), Naresh Choudhary (A-9) and Rajdhari Chaudhary (A-10) holding a revolver and lathis in their hands came at the scene of occurrence and surrounded them. His younger brother, Shambhu Raut, reached there and all the accused persons chased him upto some distance when Bunnilal Choudhary (A-1) attacked Shambhu Raut with knife at the door of Ambika Ram. The blow was given on the left side of the chest. On seeing the incident, his father, Brahmdeo Raut (P.W.-5), came running to the house of Ambika Ram. His father was given knife blow on his head by Magister Chaudhary (A-5). On hearing their noise, many village people gathered at the scene of occurrence and on seeing them, all the accused persons fled away. His brother, Shambhu Raut, being seriously injured fell down at the door of Ambika Ram and blood was oozing out of the injury sustained by him. Shambhu Raut who was injured was put on a cot and taken to Sidhwalia Hospital for medical treatment where the Doctor had declared him dead. He took the dead- body of Shambhu Raut to the Police Station. On these premises, the Police recorded his statement (Ex. P-5). On the basis of fardbeyan (Ex. P-5) P.S. Case No. 302/94 (Ex. P-4) came to be registered against all the ten accused persons under Sections 147, 148, 149, 324, 307 and 302 of the IPC. On completion of the investigation, charge-sheet against all the accused persons for the said offences was laid before the learned Chief Judicial Magistrate, Gopalganj, who committed the trial of the case to the Court of Sessions. The Sessions Judge transferred the case record to the Additional District & Sessions Judge, IV, Gopalganj, for trial. In support of its case, the prosecution examined 12 witnesses, namely P.W. 1- Deonath Raut (eye witness), P.W. 2  Sheo Shankar Bind (eye witness), P.W. 3  Bikau Ram (eye witness), P.W. 4  Kanchan Raut (eye witness), P.W. 5 Brahmdeo Raut (eye witness), P.W. 6  Harishankar Bind, P.W. 7  Ram Nath Bind (eye witness), P.W. 8 - Gorakh Bind, P.W. 9  Smt. Nirmala Devi, sister of the deceased (eye witness), P.W. 10  Yogendra Raut (informant/eye witness) and P.W. 11  Dr. Vijay Kumar, who conducted autopsy on the body of the deceased Shambhu Raut on 14.12.1994. P.W. 12  Ugendra Kumar Singh was a formal witness who had proved the signature and handwriting of the Investigating Officer, Shah Nawaz Khan, and formal FIR (Ex. P-4), Fardbeyan as Ex. P-5, Inquest Report (Ex. P-6) and Seizure List (Ex. P-7) respectively. Shah Nawaz Khan, Investigating Officer, was not examined by the prosecution. PWs 1, 2, 3, and 4, the independent eye witnesses, have turned hostile to the prosecution and they were cross-examined at length by the learned Public Prosecutor but nothing substantial favourable to the prosecution could be elicited from their cross- examination. P.W. 7 Ram Nath Bind is a neighbour of the informant. It is his evidence that his statement was not recorded by the Police during investigation of the case. In their statements recorded under Section 313 of the Code of Criminal Procedure, the accused denied having given knife blow to the deceased as well as beatings to P.W. 5- Brahmdeo Raut. Their defence was that they were implicated in a false case by the complainant.

The learned Sessions Judge, after taking into consideration the evidence of P.W. 5, P.W. 9 and P.W. 10., the relative eye witnesses, found the accused persons guilty of committing the murder of Shambhu Raut in furtherance of their common object; convicted and sentenced them under Section 302/149 of the IPC. Maniraj Chaudhary (A-3), Dashrath Chaudhary (A-4), Bali Chaudhary (A-6), Jagdish Chaudhary (A-7), Amarjit Chaudhary (A-8), Rajdhari Chaudhary (A-10) were also found guilty under Section 147 of the IPC, whereas Bunnilal Chaudhary (A-1), (A-5), Birendra Chaudhary (A-2), Magister Chaudhary (A-5) and Naresh Chaudhary (A-9) were also held guilty under Section 148 IPC. Consequently, all the accused persons were sentenced to undergo imprisonment for life under Sections 302/149 of the IPC. Bunnilal Chaudhary (A-1), Birendra Chaudhary (A-2), Magister Chaudhary (A-5) and Naresh Chaudhary (A-9) were sentenced to rigorous imprisonment for three years under Section 148 IPC whereas Maniraj Chaudhary (A-3), Dashrath Chaudhary (A-4), Bali Chaudhary (A-6), Jagdish Chaudhary (A-7) and Amarjit Chaudhary (A-8) were sentenced to rigorous imprisonment for two years under Section 147 of IPC. All the sentences, however, were ordered to run concurrently. On appeal, the learned Judges of the High Court have discussed the matter both from the point of view of actual evidence led in the case and also probabilities and altered the conviction of Bunnilal Chaudhary (A-1) from Section 302/149 IPC to Section 302 IPC simpliciter and acquitted Bali Chaudhary (A-6) and Jagdish Chaudhary (A-7) of the charges. The conviction and sentence of other accused persons under Section 302/149 IPC recorded by learned trial court has been left unchanged.

Bunnilal Chaudhary (A-1) filed Criminal Appeal No.605/2005 and Criminal Appeal No. 606/2005 has been filed by Magister Chaudhary (A-5), Birendra Chaudhary (A-2), Maniraj Chaudhary (A-3), Dashrath Chaudhary (A-4), Amarjit Chaudhary (A-8), Naresh Chaudhary (A-9) and Rajdhari Chaudhary (A-10) after obtaining leave of this Court. We have scrutinized the evidence of the injured P.W. 5 - Brahmdeo Raut, father, P.W.9 - Smt. Nirmala Devi, sister, and P.W. 10 - Yogendra Raut, informant - brother of the deceased and P.W. 11 - Dr. Vijay Kumar, who conducted the post mortem on the dead body of Shambhu Raut, and also the judgment of the High Court and that of the Additional Sessions Judge. We think that on a proper perusal of all the circumstances of the case, the view expounded by the High Court cannot be preferred in its entirity. P.W. 10 reported in FIR (Ex. P4) that on the day of occurrence at about 7.45 p.m. he had gone to the house of his co-villager Sattan to give him Rs. 400/- and promised to pay the balance sum of Rs. 300/- on the next day. Maniraj Chaudhary  A.3, son of Sattan, suddenly took out a pistol and pointed it towards the informant, but in his deposition before the trial court his version was that his son Shambhu had gone to Sattan's house to give him Rs.400/- where A.3  Maniraj Chaudhary made a demand of Rs. 300/- more, as a result verbal discussion ensued between them and it was Birendra Chaudhary (A-2) who took out the pistol. P.W. 7  Ram Nath Bind, a neighbour who is alleged to be an eye witness, has stated that on hearing noise from the house of Sattan, he went there and found Maniraj Chaudhary (A-3) and Shambhu exchanging heated words with each other. He has not stated that a pistol was took out either by Maniraj-A-3 or Birendra Chaudhary A-2 as stated by P.W. 10 informant in FIR (Exhibit P-4) and in his deposition before the trial court. It is the evidence of P.W. 9 Smt. Nirmala Devi, sister of the deceased, that on hearing noise from the house of Sattan, she went there and saw A-3 Maniraj and her brother Shambhu Raut quarrelling with each other. She has also not stated that A-2 or A-3 took out a pistol and threatened her brother Shambhu therewith. Evidences of P.W. 5, P.W. 9 and P.W. 10 have clearly proved that when Shambhu Raut ran towards west side of the cattle shed and reached near the door of the house of one Ambika Ram (not examined), he was apprehended by Bunnilal Chaudhary (A-1) there and was given one blow of knife which landed on the left side of the chest of Shambhu Raut. Shambhu Raut was rushed to the clinic of Dr. Mahesh Singh in an injured condition where he was declared dead by the Doctor. The dead body of Shambhu Raut was taken to police station where fardbeyan (Ex. P-5) of P.W. 10  informant was recorded by the Police Officer. Dr. Vijay Kumar  P.W. 11 conducted post mortem on the dead body of Shambhu Raut and found 1" X =" penetrating wound, second intercoastal space 4" above left nipple. On dissection, left lung was found punctured. Central part of chest cavity was filled with blood and aorta was punctured. The injuries were, anti-mortem in nature, caused within 24 hours of the examination. What is remarkable is that Dr. Vijay Kumar could not ascertain the cause of death.

Mr. S. Chandrashekhar, learned counsel appearing on behalf of Bunnilal Chaudhary, vehemently contended that if Bunnilal is held guilty for inflicting fatal injury on the person of the deceased Shambhu Raut then, he is liable for culpable homicide not amounting to murder as he had lacked the requisite intention to cause death. Mr. Rituraj Biswas, learned counsel for the State, on the other hand, has sought to support the finding and reasoning recorded in the judgment.

We have given our thoughtful and anxious consideration to the rival contentions of the learned counsel. The next question is what is the offence which is brought home to Bunnilal Chaudhary(A-1)? It is not in dispute that the injury inflicted on the left side of the chest of the deceased is single one. On examination, Dr. Vijay Kumar found the injury situated above nipple on the left side of the chest extending 1"

X =" penetrating wound. On dissection, left lung was found penetrated. Dr. Vijay Kumar has not opined that the injury was sufficient in the ordinary course of nature to cause death. That was not even stated to be likely to cause death. No attempt was made by Bunnilal Chaudhary to cause serious injury on any vital part of the body of the deceased. There was no motive or intention of Bunnilal Chaudhary to have murdered Shambhu Raut. Therefore, the question is whether the offence can be said to be covered by Clause (iii) of Section 300 of the IPC.
That Section requires that the bodily injury must be intended and the bodily injury intended to be caused must be sufficient in the ordinary course of nature to cause death. This clause is in two parts:- the first part is a subjective one which indicates that the injury must be an intentional one and not an accidental one; the second part is objective in that looking at the injury intended to be caused, the court must be satisfied that it was sufficient in the ordinary course of nature to cause death. We think that the first part is complied with, because the injury which was intended to be caused was the one which was found on the person of Shambhu Raut. But the second part, in our opinion, is not fulfilled because but for the fact that the injury caused had penetrated the lung, death might not have ensued. In other words, looking at the matter objectively, the injury, which Bunnilal Chaudhary intended to cause, did not include specifically the cutting of the left lungs but to wound Shambhu Raut in the neighbourhood of the nipple on left side of chest. Therefore, we are of the opinion that Clause (iii) of Section 300 does not cover the case. Inasmuch as death has been caused, the matter must still come within at least culpable homicide not amounting to murder. There again, Section 299 is in three parts. The first part takes in the doing of an act with the intention of causing death. As we have shown above, Bunnilal chaudhary did not intend causing death and the first part of Section 299 does not apply. The second part deals with the intention of causing such bodily injury as is likely to cause death. Here again, the intention must be to cause the precise injury likely to cause death and that also, as we have shown above, was not the intention of Bunnilal Chaudhary. The matter, therefore, comes within the third part. The Act which was done was done with the knowledge that Bunnilal Chaudhary was likely by such act to cause the death of Shambhu Raut. The case falls within the third part of Section 299 and will be punishable under the second part of Section 304 IPC as culpable homicide not amounting to murder.
We, accordingly, alter the conviction of Bunnilal Chaudhary from Section 302 to Section 304 Part-II, IPC and in lieu of the sentence of imprisonment for life imposed on him, we impose a sentence of rigorous imprisonment for five years and to pay a fine of Rs. 1,000/- with default stipulation of two months simple imprisonment. Criminal Appeal No. 605/2005 preferred by Bunnilal Chaudhary (A-1) is partly allowed to the extent indicated above.
Criminal Appeal No. 606/2005 :-
As far as the conviction of other accused persons namely, Magister Chaudhary, Birendra Chaudhary, Maniraj Chaudhary, Dashrath Chaudhary, Amarjit Chaudhary, Naresh Chaudhary and Rajdhari Chaudhary is concerned, there is not an iota of evidence led by the prosecution to sustain the charge of Section 302/149 IPC against them and the only evidence, which has come on record, is the testimony of P.W. 10  informant who stated that Magister Chaudhary came and surrounded him on the spot. No witness has proved that the accused persons had come on the scene of occurrence with an intention to commit the murder of Shambhu Raut. None of them had given any blow to the deceased with the weapons they allegedly were carrying with them. We may say here that it is now the settled law that under Section 149 IPC, the liability of other members for the offence committed during the continuance of the occurrence rests upon the fact whether the other persons knew before hand that the offence actually committed was likely to be committed in prosecution of the common object. Such knowledge may reasonably be collected from the nature of the assembly, arms or behaviour on or before the scene of occurrence. If such knowledge may not reasonably be attributed to the other members of the assembly then their liability for the offence committed during occurrence does not arise. On scrutiny of the entire evidence on record, we are of the confirmed opinion that the conviction of the other accused persons is not sustainable and their appeal deserves to be allowed. We order, accordingly. Magister Chaudhary, Birendra Chaudhary, Maniraj Chaudhary, Dashrath Chaudhary, Amarjit Chaudhary, Naresh Chaudhary and Rajdhari Chaudhary are acquitted of the offence under Section 302/149 IPC. They are on bail. Their bail bonds are discharged.