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 5]

Supreme Court of India

Aizaz & Ors vs State Of U.P on 12 August, 2008

Author: Arijit Pasayat

Bench: Arijit Pasayat, Mukundakam Sharma

                                                                REPORTABLE



                IN THE SUPREME COURT OF INDIA

            CRIMINAL APPELLATE JURISDICTION

                CRIMINAL APPEAL NO. 193 OF 2005



Aizaz & Ors.                                   ...Appellants

                                Versus

State of U.P.                                       ...Respondent



                        JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Appellants call in question legality of the judgment rendered by a Division Bench of the Allahabad High Court upholding the conviction of the appellants for offence punishable under Section 302 of the Indian Penal code, 1860 (in short the `IPC'). So far as the appellant Aizaz- A1 is concerned, the High Court also upheld his conviction for offence punishable under Section 307 read with Section 34 IPC. The two other appellants were found guilty of offence punishable under Section 302 read with Section 34 IPC and Section 307 read with Section 34 IPC. It is to be noted that four persons faced trial though the learned VIIth Additional Sessions Judge, Meerut found A-1 to A-3 guilty. The High Court directed acquittal of Imlak (A-4).

2. Background facts as projected by prosecution in a nutshell are as follows:

All the four accused are inter related and they lived in village Ikla Rasoolpur, police station Parichhatgarh, district Meerut. Informant of the case Bashir Mohammed (P.W.1) as well as Ismail (hereinafter referred to as the `deceased') also lived in the same village. About 2= years earlier to the date of occurrence i.e. 4.11.1979 one Riazu disappeared from the village and could not be traced out. A case was registered at the police station against appellant Aizaz and others in which 2 the deceased was doing pairvi. The appellants had asked the deceased several times not to appear as a witness in that case or to do pairvi of the case. Ismail did not agree to it due to which the appellants bore enmity with him.
In Ikla Rasoolpur, there is a school, namely, Deni Islami Madarsa. A committee consisting of villagers of Ikla Rasoolpur and village Khanpur used to manage the affairs of the school. The deceased and the informant were members of the committee. There was some dispute regarding the post of Treasurer. Therefore, a meeting was to take place on 4.11.1979 in village Siyal. The appellants as well as the villagers of Ikla Rasoolpur knew about the said meeting. On the date of occurrence, i.e. 4.11.1979 the deceased Ismail and informant Bashir Mohammad started from village Ikla Rasoolpur for attending the meeting on a motor cycle. The deceased was driving the motor cycle while the informant was a pillion rider. At about 12 noon when they reached near the field of Prakash Khazoori there was a turning of the road. The deceased slowed down the speed of the motor cycle. At that 3 very time, all the four accused persons emerged from the field of Prakash. Appellants Aizaz, Ahmad Hasan and Jan Alam who were armed with country made pistols fired towards the informant and the deceased on exhortation of Imlak. Imlak was armed with spear. The gun shot did not hit either the deceased or the informant. However, the deceased became panicky and motor cycle fell down on the road. The deceased left the motor cycle and his chappal and ran from the field of Khairati towards the village. All the four accused persons chased him. Informant, Bashir Mohammad also ran towards them raising cry for help. After pursuing the deceased for about 100 yards, the accused persons caught hold of the deceased and pushed him to the ground. The three appellants pushed him to the ground, while appellant Aizaz fired at the deceased on the neck. Yakoob (P.W.2), Ian Mohammad (P.W.3) and one Hafizuddin alias Fauju and Sahimuddin came over there. The accused persons thereafter went away in the southern direction. Ismail died instantaneously and blood had also fallen at the place. Bashir Mohammad prepared a written report at the place of occurrence. He went to the police station 4 on cycle and lodged it at the police station Parichhatgarh on 4.11.1979 at 1.00 P.M. The distance of the police station from the place of occurrence is three kilometers. FIR was registered and investigation was undertaken.

After completion of the investigation charge sheet was filed and since accused persons pleaded innocence, they were put on trial. Before trial Court the primary stand of accused was that the prosecution has suppressed the genesis of the occurrence. The evidence of PWs 1, 2 & 3 according to them did not inspire confidence. In any event, it was submitted that Section 34 has no application so far as the A2 and A4 are concerned. The trial Court did not accept these contentions and recorded conviction. Before the High Court in appeal the stands were reiterated. The High Court found that the evidence was inadequate so far as A4 is concerned, but confirmed the conviction so far as the appellants are concerned.

3. In support of the appeal, it is submitted that the occurrence essentially took part in two stages. Even if there 5 was any animosity between A1 and the deceased, A2 and A3 had nothing to do with him. Additionally in the second part also there was no use of any weapons by appellants Nos. 2 &

3. The only allegation against them is that they held the deceased and fell him on the ground.

4. Learned counsel for the respondent-State on the other hand supported the judgment of the trial court and the High Court.

5. The evidence of PWs. 1, 2 & 3 is clear and cogent. The trial court and the High Court have analysed the evidence in great detail and have come to hold that the same has credence and appear to be truthful. Nothing infirm could be pointed out to warrant rejection of the evidence. Therefore the trial Court and High Court were justified in placing reliance on the evidence of PWs. 1, 2 & 3.

6. Coming to the plea relating to Section 34 the Section really means that if two or more persons intentionally do a 6 common thing jointly, it is just the same as if each of them had done it individually. It is a well recognized canon of criminal jurisprudence that the Courts cannot distinguish between co-conspirators, nor can they inquire, even if it were possible as to the part taken by each in the crime. Where parties go with a common purpose to execute a common object each and every person becomes responsible for the act of each and every other in execution and furtherance of their common purpose; as the purpose is common, so must be the responsibility. All are guilty of the principal offence, not of abetment only. In a combination of this kind a mortal stroke, though given by one of the parties, is deemed in the eye of law to have been given by every individual present and abetting. But a party not cognizant of the intention of his companion to commit murder is not liable, though he has joined his companion to do an unlawful act. Leading feature of this Section is the element of participation in action. The essence of liability under this Section is the existence of a common intention animating the offenders and the participation in a criminal act in furtherance of the common intention. The 7 essence is simultaneous consensus of the minds of persons participating in the criminal action to bring about a particular result (See Ramaswami Ayyanagar and Ors. v. State of Tamil Nadu (AIR 1976 SC 2027). The participation need not in all cases be by physical presence. In offences involving physical violence, normally presence at the scene of offence may be necessary, but such is not the case in respect of other offences when the offence consists of diverse acts which may be done at different times and places. The physical presence at the scene of offence of the offender sought to be rendered liable under this Section is not one of the conditions of its applicability in every case. Before a man can be held liable for acts done by another, under the provisions of this Section, it must be established that (i) there was common intention in the sense of a pre-arranged plan between the two, and (ii) the person sought to be so held liable had participated in some manner in the act constituting the offence. Unless common intention and participation are both present, this Section cannot apply.

8

7. `Common intention' implies pre-arranged plan and acting in concert pursuant to the pre-arranged plan. Under this Section a pre-concert in the sense of a distinct previous plan is not necessary to be proved. The common intention to bring about a particular result may well develop on the spot as between a number of persons, with reference to the facts of the case and circumstances of the situation. Though common intention may develop on the spot, it must, however, be anterior in point of time to the commission of offence showing a pre-arranged plan and prior concert. (See Krishna Govind Patil v. State of Maharashtra (AIR 1963 SC 1413). In Amrit Singh and Ors. v. State of Punjab (1972 Crl.L.J. 465 SC) it has been held that common intention pre-supposes prior concert. Care must be taken not to confuse same or similar intention with common intention; the partition which divides their bonds is often very thin, nevertheless the distinction is real and substantial, and if overlooked will result in miscarriage of justice. To constitute common intention, it is necessary that intention of each one of them be known to the rest of them and shared by them. Undoubtedly, it is a difficult thing to 9 prove even the intention of an individual and, therefore, it is all the more difficult to show the common intention of a group of persons. But however difficult may be the task, the prosecution must lead evidence of facts, circumstances and conduct of the accused from which their common intention can be safely gathered. In Magsogdan and Ors. v. State of U.P. (AIR 1988 SC 126) it was observed that prosecution must lead evidence from which the common intention of the accused can be safely gathered. In most cases it has to be inferred from the act, conduct or other relevant circumstances of the case in hand. The totality of the circumstances must be taken into consideration in arriving at a conclusion whether the accused had a common intention to commit offence for which they can be convicted. The facts and circumstances of cases vary and each case has to be decided keeping in view of the facts involved. Whether an act is in furtherance of the common intention is an incident of fact and not of law. In Bhaba Nanda Barma and Ors. v. The State of Assam (AIR 1977 SC 2252) it was observed that prosecution must prove facts to justify an inference that all participants of the acts had shared a 10 common intention to commit the criminal act which was finally committed by one or more of the participants. Mere presence of a person at the time of commission of an offence by his confederates is not, in itself sufficient to bring his case within the purview of Section 34, unless community of designs is proved against him (See Malkhan and Anr. v. State of Uttar Pradesh (AIR 1975 SC 12). In the Oxford English Dictionary, the word "furtherance" is defined as `action of helping forward'. Adopting this definition, Russel says that "it indicates some kind of aid or assistance producing an effect in future" and adds that any act may be regarded as done in furtherance of the ultimate felony if it is a step intentionally taken, for the purpose of effecting that felony. (Russel on Crime 12th Edn. Vol.I pp.487 and 488). In Shankarlal Kacharabhai and Ors. v. The State of Gujarat (AIR 1965 SC 1260) this Court has interpreted the word "furtherance" as `advancement or promotion'.

8. When the factual scenario is analysed in the backdrop of the principles of law set out above, the inevitable conclusion is 11 that the appeal is sans merit, deserves dismissal, which we direct.

..................................... ....J. (Dr. ARIJIT PASAYAT) ...........................................J. (Dr. MUKUNDAKAM SHARMA) New Delhi, August 12, 2008 12