Gujarat High Court
State Of Gujarat vs Udesingh Umedsingh @ Medansingh on 26 November, 2015
Author: Ks Jhaveri
Bench: Ks Jhaveri
R/CR.A/197/1995 JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL APPEAL NO. 197 of 1995
With
CRIMINAL APPEAL NO. 198 of 1995
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR.JUSTICE KS JHAVERI
and
HONOURABLE MR.JUSTICE R.P.DHOLARIA
==========================================================
1 Whether Reporters of Local Papers may be allowed
to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy of
the judgment ?
4 Whether this case involves a substantial question of
law as to the interpretation of the Constitution of
India or any order made thereunder ?
==========================================================
STATE OF GUJARAT....Appellant(s)
Versus
UDESINGH UMEDSINGH @ MEDANSINGH
BHADORIYA....Opponent(s)/Respondent(s)
==========================================================
Appearance:
MS CM SHAH, ADDL PUBLIC PROSECUTOR for the Appellant(s) No. 1
NOTICE SERVED for the Opponent(s)/Respondent(s) No. 1
==========================================================
CORAM: HONOURABLE MR.JUSTICE KS JHAVERI
Page 1 of 10
HC-NIC Page 1 of 10 Created On Sat Nov 28 01:03:27 IST 2015
R/CR.A/197/1995 JUDGMENT
and
HONOURABLE MR.JUSTICE R.P.DHOLARIA
Date : 26/11/2015
ORAL JUDGMENT
(PER : HONOURABLE MR.JUSTICE KS JHAVERI)
1. Both these appeals have been preferred by State against the said judgement and order dated 25.11.1994 passed by the Additional City Sessions Judge, Court No. 14, Ahmedabad in Sessions Case No. 233 of 1993. Criminal Appeal No. 197 of 1995 is filed seeking enhancement of the sentence imposed upon the accused no. 1 under section 304 (Part I) of Indian Penal Code. The original accused no. 1 is sentenced to suffer rigorous imprisonment for ten years and to pay fine of Rs. 500/-, in default, rigorous imprisonment for one month under section 376 of IPC. Criminal Appeal No. 198 of 1995 has been filed against the acquittal of the accused no. 1 & 2 under Section 302 of Indian Penal Code.
2. It is required to be noted that the paper book is not ready and therefore we have called upon the R & P and we have perused the same. On a perusal of records, it is borne out that the appeal filed by the accused - Udesingh Umedsingh had become academic as the accused had already undergone the sentence imposed upon him. In that view of the matter, Criminal Appeal No. 1116 of 1994 was disposed of as having become infructuous by this Court vide order dated 04.05.2015.
3. It is the case of the prosecution that on 17.05.1993 the deceased and accused persons had a verbal argument.
Page 2 of 10
HC-NIC Page 2 of 10 Created On Sat Nov 28 01:03:27 IST 2015
R/CR.A/197/1995 JUDGMENT
Thereafter, while original accused no. 2 & 3 caught held the deceased, original accused no. 1 hit the deceased by way of hammer as a result of which the deceased succumbed to injuries. A complaint was therefore lodged by the complainant. Pursuant to the complaint, investigation was carried out. After investigation, chargesheet was filed and as the case was triable by the Court of Sessions, it was committed to the Court of Sessions.
3.1 The trial Court framed charge against the accused. The accused pleaded not guilty to the charge and claimed to be tried. Trial was initiated against the accused and during the course of trial the prosecution examined around 10 witnesses and also relied upon certain documents as documentary evidences which have been perused by us.
3.2 At the end of the trial and after recording the further statement of the accused under section 313 of Cr.P.C., and hearing arguments on behalf of prosecution and the defence, the learned Additional Sessions Judge convicted accused no. 1 as mentioned aforesaid and acquitted original accused no. 2. Being aggrieved by and dissatisfied with the aforesaid judgement and order passed by the Sessions Court the State has preferred the present appeals against the acquittal and for enhancement.
4. Ms. C.M. Shah, learned APP appearing for the State has submitted that the trial court committed an error in imposing lesser punishment upon the accused under Section 304 (Part I). It was contended by Ms. Shah, that the judgement and order of the Sessions Court is against the provisions of law;
Page 3 of 10
HC-NIC Page 3 of 10 Created On Sat Nov 28 01:03:27 IST 2015
R/CR.A/197/1995 JUDGMENT
the Sessions Court has not properly considered the evidence led by the prosecution and thereby imposed lesser sentence which is required to be enhanced. Learned APP has also taken this court through the oral as well as the entire documentary evidence.
4.1 Ms. Shah further submitted that the trial court ought to have convicted the accused under Section 302 of Indian Penal Code. She submitted that the trial court ought to have taken into account the deposition of the eye witnesses and ought to have imposed maximum sentence upon the accused under Section 302 of Indian Penal Code.
5. As a result of hearing and perusal of the records, more particularly, the medical evidence, deposition of witnesses and the FSL report it is clear that the case of the prosecution has been proved beyond reasonable doubt. However, it is also to be borne in mind that from the panchnama of recovery of weapon and the FSL report, blood stains were found on the muddamal weapon. From the evidence of the doctor who performed the post mortem, it is clear that the injuries sustained by the deceased were possible by way of muddamal weapon and the said injuries were sufficient in the ordinary course of nature to cause death. Therefore, we are of the view that the trial court has rightly convicted accused no. 1 under Section 304 (Part I) of Indian Penal Code. However, so far as enhancement appeal is concerned, we are of the view that the sentence of ten years imposed upon the accused no. 1 under section 304 (Part I) IPC meets the ends of justice. Moreover, accused no. 1 has already undergone the period of sentence imposed upon him.
Page 4 of 10
HC-NIC Page 4 of 10 Created On Sat Nov 28 01:03:27 IST 2015
R/CR.A/197/1995 JUDGMENT
6. So far as the acquittal appeal is concerned, it is required to be noted that the principles which would govern and regulate the hearing of appeal by this Court against an order of acquittal passed by the trial Court have been very succinctly explained by the Apex Court in a catena of decisions. In the case of M.S. Narayana Menon @ Mani Vs. State of Kerala & Anr, reported in (2006)6 SCC, 39, the Apex Court has narrated about the powers of the High Court in appeal against the order of acquittal. In para 54 of the decision, the Apex Court has observed as under:
"54. In any event the High Court entertained an appeal treating to be an appeal against acquittal, it was in fact exercising the revisional jurisdiction. Even while exercising an appellate power against a judgement of acquittal, the High Court should have borne in mind the well-settled principles of law that where two view are possible, the appellate court should not interfere with the finding of acquittal recorded by the court below."
6.1 Further, in the case of Chandrappa Vs. State of Karnataka, reported in (2007)4 SCC 415 the Apex Court laid down the following principles:
"42. From the above decisions, in our considered view, the following general principles regarding powers of the appellate court while dealing with an appeal against an order of acquittal emerge:
[1] An appellate court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded.
[2] The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of Page 5 of 10 HC-NIC Page 5 of 10 Created On Sat Nov 28 01:03:27 IST 2015 R/CR.A/197/1995 JUDGMENT such power and an appellate court on the evidence before it may reach its own conclusion, both on questions of fact and of law.
[3] Various expressions, such as, "substantial and compelling reasons", "good and sufficient grounds", "very strong circumstances", "distorted conclusions", "glaring mistakes", etc. are not intended to curtain extensive powers of an appellate court in an appeal against acquittal. Such phraseologies are more in the nature of "flourishes of language" to emphasis the reluctance of an appellate court to interfere with acquittal than to curtail the power of the court to review the evidence and to come to its own conclusion.
[4] An appellate court, however, must bear in mind that in case of acquittal there is double presumption in favour of the accused. Firstly, the presumption of innocence is available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court.
[5] If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court."
6.2 Thus, it is a settled principle that while exercising appellate power, even if two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial court.
6.3 Even in a recent decision of the Apex Court in the case of State of Goa V. Sanjay Thakran & Anr. Reported in Page 6 of 10 HC-NIC Page 6 of 10 Created On Sat Nov 28 01:03:27 IST 2015 R/CR.A/197/1995 JUDGMENT (2007)3 SCC 75, the Court has reiterated the powers of the High Court in such cases. In para 16 of the said decision the Court has observed as under:
"16. From the aforesaid decisions, it is apparent that while exercising the powers in appeal against the order of acquittal the Court of appeal would not ordinarily interfere with the order of acquittal unless the approach of the lower Court is vitiated by some manifest illegality and the conclusion arrived at would not be arrived at by any reasonable person and, therefore, the decision is to be characterized as perverse. Merely because two views are possible, the Court of appeal would not take the view which would upset the judgement delivered by the Court below. However, the appellate court has a power to review the evidence if it is of the view that the conclusion arrived at by the Court below is perverse and the Court has committed a manifest error of law and ignored the material evidence on record. A duty is cast upon the appellate court, in such circumstances, to re- appreciate the evidence to arrive to a just decision on the basis of material placed on record to find out whether any of the accused is connected with the commission of the crime he is charged with."
6.4 Similar principle has been laid down by the Apex Court in the cases of State of Uttar Pradesh Vs. Ram Veer Singh & Ors, reported in 2007 AIR SCW 5553 and in Girja Prasad (Dead) by LRs Vs. state of MP, reported in 2007 AIR SCW 5589. Thus, the powers which this Court may exercise against an order of acquittal are well settled.
6.5 In the case of Luna Ram Vs. Bhupat Singh and Ors. reported in (2009) SCC 749,the Apex Court in paras 10 and 11 has held as under:
Page 7 of 10HC-NIC Page 7 of 10 Created On Sat Nov 28 01:03:27 IST 2015 R/CR.A/197/1995 JUDGMENT "10. The High Court has noted that the prosecution version was not clearly believable.
Some of the so-called eye witnesses stated that the deceased died because his ankle was twisted by an accused. Others said that he was strangulated. It was the case of the prosecution that the injured witnesses were thrown out of the bus. The doctor who conducted the post-mortem and examined the witnesses had categorically stated that it was not possible that somebody would throw a person out of the bus when it was in a running condition.
11. Considering the parameters of appeal against the judgement of acquittal, we are not inclined to interfere in this appeal. The view of the High Court cannot be termed to be perverse and is a possible view on the evidence."
6.6 Even in a recent decision of the Apex Court in the case of Mookiah and Anr. Vs. State rep. By the Inspector of Police, Tamil Nadu reported in AIR 2013 SC 321, the Apex Court in para 4 has held as under:
4.It is not in dispute that the trial Court, on appreciation of oral and documentary evidence led in by the prosecution anddefence, acquitted the accused in respect of th e charges leveled against them. On appeal by the State, the High Court, by impugned order, reversed the said decision and convicted the accused under Section 302 read with Section 34of IPC and awarded RI for life. Since counsel for the appellants very much emphasized that the High Co urt has exceeded its jurisdiction in upsetting the order ofacquittal into conviction, let us analyze the scope and power of theHigh Court in an appeal file d against the order of acquittal.ThisCourt in a serie s of decisions has repeatedly laid down that as the first appellate court the High Court even while dealing with an appeal against acquittal,wasalso entitled,andobliged as well, to sc an through and if need be reappreciatethe entire Page 8 of 10 HC-NIC Page 8 of 10 Created On Sat Nov 28 01:03:27 IST 2015 R/CR.A/197/1995 JUDGMENT evidence, though while choosing to interfere onlyth e court should find an absolute assurance of the gui lt on the basis of the evidence on record and not merely becausethe High Court could take one mo re possible or a differentview only. Except the abo ve, where the matter of the extentand depth of con sideration of the appeal is concerned, no distinctions or differences in approach are envisaged in dealing with an appeal as such merely because one was against conviction or the other against an acquittal.
[Vide State of Rajasthan vs. Sohan Lal and Others, (2004) 5 SCC 573]"
6.7 It is also a settled legal position that in acquittal appeal, the appellate court is not required to re-write the judgement or to give fresh reasonigns, when the reasons assigned by the Court below are found to be just and proper. Such principle is laid down by the Apex Court in the case of State of Karnataka Vs. Hemareddy, reported in AIR 1981 SC 1417 wherein it is held as under:
"... This court has observed in Girija Nandini Devi V. Bigendra Nandini Chaudhary (1967)1 SCR 93: (AIR 1967 SC 1124) that it is not the duty of the appellate court when it agrees with the view of the trial court on the evidence to repeat the narration of the evidence or to reiterate the reasons given by the trial court expression of general agreement with the reasons given by the Court the decision of which is under appeal, will ordinarily suffice."
6.8 Thus, in case the appellate court agrees with the reasons and the opinion given by the lower court, then the discussion of evidence at length is not necessary. We find that learned APP is not in a position to show any evidence to take a contrary view in the matter or that the approach of the Court below is vitiated by some manifest illegality or that the decision is perverse or that the Court below has ignored the Page 9 of 10 HC-NIC Page 9 of 10 Created On Sat Nov 28 01:03:27 IST 2015 R/CR.A/197/1995 JUDGMENT material evidence on record. In above view of the matter, we are of the considered opinion that the Court below was completely justified in passing impugned judgement and order. Considering these aspects we are not inclined to disturb the findings of the trial court.
7. In the premises aforesaid, both the appeals are hereby dismissed. The judgement and order dated 25.11.1994 passed by the Additional City Sessions Judge, Court No. 14, Ahmedabad in Sessions Case No. 233 of 1993 is confirmed. R & P, if lying with this court, to be sent back forthwith.
(K.S.JHAVERI, J.) (R.P.DHOLARIA,J.) divya Page 10 of 10 HC-NIC Page 10 of 10 Created On Sat Nov 28 01:03:27 IST 2015