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 10, Cited by 3]

Supreme Court of India

Bilal Hajar @ Abdul Hameed vs State Rep. By The Inspector Of Police on 10 October, 2018

Equivalent citations: AIRONLINE 2018 SC 298

Author: Abhay Manohar Sapre

Bench: Indu Malhotra, Abhay Manohar Sapre

                                                     1

                                                                   REPORTABLE

                               IN THE SUPREME COURT OF INDIA

                              CRIMINAL APPELLATE JURISDICTION

                              CRIMINAL APPEAL No.1305 OF 2008


                         Bilal Hajar @ Abdul Hameed                   ….Appellant(s)


                                                VERSUS


                         State Rep. by the 
                         Inspector of Police                        …Respondent(s)


                                          J U D G M E N T

                         Abhay Manohar Sapre, J.

1. This   appeal   is   directed   against   the   final judgment   and   order   dated   08.11.2006   passed   by the   High   Court   of   Madras   in   Criminal   Appeal No.1200 of 2003 whereby the High Court dismissed Signature Not Verified the appeal filed by appellant herein. Digitally signed by ANITA MALHOTRA Date: 2018.10.10 16:45:45 IST Reason: 2

2. In   order   to   appreciate   the   issues   involved   in this appeal, it is necessary to set out the facts of the case in detail hereinbelow.

3. The   case   of   the   prosecution   may   be   briefly stated as follows.

4. In all nine persons were tried for commission of various offences in Session Trial No.239 of 2000 by   the   Additional   Court   of   Sessions   (Fast   Track No.111) Coimbatore. 

5. The   details   of   the   offences   under   the   Indian Penal Code (for short “IPC”) for which the accused were tried are set out herein below: 

      (1)    A ­ 1 to A­ 9            Section 120­B, IPC

      (2)    A­1 to A­ 5              Section 148, IPC 

      (3)    A­ 1 to A­ 5             Section 302, IPC

      (4)    A­1                      Section 332, IPC
                             3




6. On   19th   August   1991,   some   posters   were found  pasted  on the walls of public streets in the city of Coimbatore. These posters contained threats that   seven   persons   belonging   to   a   particular community would be killed.  One person, out of the seven named person, was “Siva Kumar @ Siva”. 

7. Siva   on   coming   to   know   of   his   name   being published   in   the   poster   scolded   in   filthy   language the members of a particular community in a public meeting  held  on  30.08.1991, as according  to him, the   members   of   that   community   had   pasted   such posters   wherein   he   and   six   others   named   therein were given threat of murder. 

8. On   01.09.1991   between   2.30   p.m.   to   3.30 p.m., all the nine accused (A­1 to A­9) assembled in the house of the appellant (A­6) and they hatched a criminal conspiracy to murder Siva.  In furtherance of the criminal conspiracy, on 05.09.1991, around 4 7.45   a.m.   accused   (A­1   to   A­5)   along   with   one absconded   accused   armed   with   deadly   weapons assembled   at   Kovai   Mill   Road,   Coimbatore   and accused (A­1 and A­3) attacked Siva with knife, who was passing through the road.   Accused (A­1) also stabbed   one   Constable   Chinnathambi   (PW­1)   with knife, who had come to the spot.  Injured Siva was taken to the nearest hospital where he succumbed to injuries and was declared dead. 

9. This   incident   led   to   arrests   of   nine   accused. Investigation  was   carried out and after  completing it,   the   charge­sheet   was   filed   against   the   nine accused and they were put to trial for commission of various offences as detailed above. By order dated 29.07.2003,   the   Sessions   Judge   convicted   the accused persons as under:

“The   punishment   of   life   imprisonment   to accused   Nos.1   to   9   under   Section   120(b)(1) and   a   fine   of   Rs.10,00/­   is   imposed,   failing which   1   year   RI   have   to   undergo.     For accused Nos. 1 to 4, life imprisonment under Section 302 of IPC and a fine of Rs.25,000/­ 5 as   fine,   failing   which   1   year   RI   under Sections   148   of   IPC   to   accused   Nos.1   to   4 should   undergo   the   RI   in   the   same   period. Under   Section   428   of   Criminal   Procedure Code,   the   period   of   jail   while   in   the   trail period may be deducted.  Rs.1,00,000/­ is to be   given   to   the   ward   of   the   Siva   as compensation   from   the   total   fine   of Rs.1,90,000/­ under Section 357 of Cr.P.C.”
10. The convicted accused felt aggrieved and filed their respective criminal appeals, some jointly and some   separately   in   the   High   Court   of   Madras questioning   therein   the   legality   and  correctness  of their respective convictions and sentences awarded to them. 
11. By a common impugned order, the High Court dismissed the appeals of the accused, except that of accused (A­9) who was acquitted.  The conviction of accused (A­2) under Section 120B was set aside.
12. The   accused   (A­6)  alone   felt   aggrieved   by   his conviction and award of sentences and he has filed the present appeal by way of special leave to appeal in   this   Court.   So   far   as   other   accused   are 6 concerned, they did not file any appeal in this Court against their respective conviction/sentences. Their conviction   and   sentences   have,   therefore,   become final.   They   are   undergoing   their   jail   sentences   as awarded to each of them.
13.  So the only question involved in this appeal is whether the Courts below were justified in holding the appellant (A­6) guilty for commission of only the offence under Section 120­B IPC
14. It is pertinent to mention here that so far as the appellant (A­6) is concerned, he was prosecuted and eventually convicted for an offence punishable under   Section   120­B,   IPC   and   was   accordingly awarded life sentence.  In other words, the appellant (A­6)   was   charged   with   the   offence   punishable under   Section   120­B,   IPC   and   was   convicted   as such.
7
15. Heard Mr. K.K. Mani, learned counsel for the appellant   and   Mr.   M.   Yogesh   Kanna,   learned counsel for the respondent­State.
16. Learned counsel Mr. K.K. Mani appearing for the   appellant   while   assailing   the   legality   and correctness   of   the   impugned  order   contended  that the   appellant's   conviction   is   based   only   on   the testimony of two witnesses, namely PW­3 and PW­4.
17. According   to   learned   counsel,   these   two witnesses   are   the   chance   witnesses   set  up   by   the prosecution   and   therefore   the   two   Courts   below erred in placing reliance on their testimony. In his submission, both these witnesses should have been disbelieved.
18.   Learned   counsel   then   elaborated   his submission by reading their testimony and pointed out   inconsistencies   and   contradictions   in   their statements   on   certain   issues,   which   according   to him, render their statement wholly unreliable. 8
19. It   is   basically   these   submissions   the   learned counsel   urged   by   appreciating   their   evidence   and contended   that   so   far   as   appellant   (A­6)   is concerned, once it is established that he was not a part   of   the   criminal   conspiracy   to   kill   Siva   on 05.09.1991, which according to the prosecution was hatched on 01.09.1991 in his house, the appellant was entitled for a clean acquittal. 
20. It was urged that it is an admitted case set up by the prosecution which found proved also that the appellant   was   neither  present  and  nor  involved in actual commission of crime on 05.09.1991 in killing Siva   but   it   was   accused   (A­1   to   A­5)   who   were involved in murder of Siva on 05.09.1991. It is for this   reason,   the   appellant   cannot   be   held responsible   for   commission   of   murder   of   Siva,   he being not a member of any criminal conspiracy to kill him.
9
21. In   reply,   learned   counsel   for   the   respondent (State),   supported   the   impugned   order,   which, according   to   him,   rightly   upheld   the   order   of   the Session court and supported the reasoning and the conclusion contained therein and contended that no case is made out to reverse the concurrent finding of   the   two   courts   below.     It   was   urged   that reasoning   and   the   conclusion   is   based   on   proper appreciation of  evidence and does not call for  any interference in this appeal.
22. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case, we find   no   force   in   the   submissions   of   the   learned counsel for the appellant (A­6).
23. At the out set, we consider it apposite to state that when the two Courts below in their respective jurisdiction   has   appreciated   the   entire   ocular evidence,   then   this   Court   would   be   very   slow   in exercise   of   its   appellate   jurisdiction   under   Article 10 136 of the Constitution to appreciate the evidence afresh unless the appellant is able to point out that the concurrent finding of two courts below is wholly perverse or is recorded without any evidence or is recorded   by   misreading   or   ignoring   the   material evidence. 
24. We consider it apposite to recall the apt words of Justice Fazal Ali­a learned Judge while speaking for   the   Bench   in   the   case   of  Lachman   Singh  vs. State  (AIR   1952   SC   167   at   page   169)   when   his Lordship observed “It is sufficient to say that it is not the   function   of   this   Court   to   reassess   the   evidence and   an   argument   on   a   point   of   fact   which   did   not prevail   with   the   Courts   below   cannot   avail   the appellants in this Court.”   
25. Despite   this,   we  felt  that  since  the  leave has been granted to the appellant to file this appeal, it is just   and   proper   to   peruse   the   evidence   and 11 particularly that of PW­3 and PW­4 with a view to find out as to whether the courts below were right in placing   reliance   on   their   testimony   to   sustain   the appellant's conviction under Section 120­B, IPC.
26. Before  we  examine the evidence of PW­3 and PW­4,   it   is   apposite   to   take   note   of   the   essential ingredients   of   Section   120   ­A   and   Section   120­B, IPC under which the appellant (A­6) was prosecuted and eventually convicted.
27. The expression “criminal conspiracy” is defined in Section 120­A, IPC. It says that when two or more persons agree or cause to be done an illegal act or an act, which is not illegal by illegal means, such an agreement is designated a “criminal conspiracy”. It then   provides   an   exception   to   the   effect   that   no agreement   except   an   agreement   to   commit   an offence   shall   amount   to   a   criminal   conspiracy unless some act besides the agreement is done by one or more parties to such agreement in pursuance 12 thereof.     The  explanation appended to the Section clarifies that it is immaterial whether the illegal act is the ultimate object of such agreement or is merely incidental to that object.
28. Section 120­B, IPC provides a punishment for committing   an   offence   of   criminal   conspiracy.   It says   that   whoever   is   a   party   to   a   criminal conspiracy   to   commit   an   offence   punishable   with death,   imprisonment   for   life,   or   rigorous imprisonment   for   a  term  of   two   years   or   upwards shall be punished in the same manner as if he had abetted   such   offence   provided   there   is   no   express provision made in the Code for punishment of such conspiracy. 
29. Sub­section (2) of Section 120­B, IPC, however, provides that a person who is a party to a criminal conspiracy   other   than   a   criminal   conspiracy   to commit an offence punishable as aforesaid shall be 13 punished with an imprisonment of either for a term not exceeding six months or with fine or both.  
30. Reading of Section 120­A and Section 120­B, IPC   makes   it   clear   that   an   offence   of   “criminal conspiracy”   is   a   separate   and   distinct   offence.

Therefore,   in   order   to   constitute   a   criminal conspiracy and to attract its rigor, two factors must be present in the case on facts:  first, involvement of more   than   one   person   and   second,   an   agreement between/among such persons to do or causing to be done an illegal act or an act which is not illegal but is done or causing to be done by illegal means.

31. The expression “criminal conspiracy” was aptly explained by this Court in a case reported in Major E.G.   Barsay  vs.  State   of   Bombay  (1962)   2   SCR

195.   Learned   Judge   Subba   Rao   (as   His   Lordship then   was   and   later   became   CJI)   speaking   for   the Bench in his distinctive style of writing said: 14

“31……..   The   gist   of   the   offence   is   an agreement to break the law.   The parties to such an agreement will be guilty of criminal conspiracy,   though   the   illegal   act   agreed   to be done has not been done.  So too, it is not an   ingredient   of   the   offence   that   all   the parties should agree to do a single illegal act. It may comprise the commission of a number of acts.”
32. Therefore, in order to constitute a conspiracy, meeting   of   mind   of  two or  more persons  to do an illegal act or an act by illegal means is a must.   In other words, it is sine qua non for invoking the plea of   conspiracy   against  the  accused.    However, it  is not necessary that all the conspirators must know each   and   every   detail   of   the   conspiracy,   which   is being hatched and nor it is necessary to prove their active part/role in such meeting. 
33. In   other   words,   their   presence   and participation in such meeting alone is sufficient. It is well known that a criminal conspiracy is always 15 hatched   in   secrecy   and  is   never  an   open   affair   to anyone much less to public at large. 
34. It is for this reason, its existence coupled with the   object   for   which   it   was   hatched   has   to   be gathered   on   the   basis   of   circumstantial   evidence, such   as   conduct   of   the   conspirators,   the   chain   of circumstances   leading   to   holding   of   such   meeting till   the   commission   of   offence   by   applying   the principle   applicable   for   appreciating   the circumstantial   evidence   for   holding   the   accused guilty   for   commission   of   an   offence.     (See   also Baldev   Singh  vs.  State   of   Punjab  [2009   (6)   SCC 564].         
35.   Keeping in view the aforesaid principle of law which is consistently followed and reiterated by this Court   in   several   cases,   the   issue   involved   in   this case is required to be examined with a view to find out as to whether appellant (A­6) was a member of a criminal   conspiracy   which   was   hatched   on 16 01.09.1991   to   kill  Siva   on   05.09.1991   or   in   other words   whether   there   is   any   evidence   to   sustain appellant's   conviction   under   Section   120­B,   IPC and,   if   so,   whether   the   evidence   adduced   by   the prosecution   is   in   conformity   with   the   parameters laid   down   by   this   Court   to   prove   the   guilt   of   the appellant beyond reasonable doubt.
36. It has come in evidence that starting point of the   incident   leading   to   the   death   of   Siva   gained momentum due to pasting of posters on public walls in   the   city   by   the   members   of   one   community mentioning   therein   the   name   of   “Siva”   with   six others   that   these   seven   named   persons   would   be killed. This prima facie indicated that Siva and six others could be a soft target for their elimination by the members of a particular community in coming days.     Another   factor,   which   added   to   the occurrence   in   question   was   filthy language/utterances of Siva in one public meeting 17 held by some workers of one party soon thereafter on 30.08.1991.
37. Perusal of evidence of PW­3 and PW­4 would go   to   show   that   PW­4   was   running   his   small   tea stall   under   a   tree   near   appellant's   house.   It   was around 70 feet away from the house and one could see the  appellant's house from the tea stall. PW­3 was working as a tea boy in PW­4's tea stall on daily wages during the relevant time. 
38. PW­3   said   in   his   deposition   that   on 01.09.1991 around 2.30 p.m., he saw appellant (A­
6), Basha (A­8) and Sbeyar (A­9) getting down from the   car   (van)   and   entering   in   appellant's   house.

After some time, (A­8­Basha) came to the tea stall and asked him (PW­3) to bring 10 cups of tea to the appellant's house.  PW­3 on his part then told PW­4 to prepare and give him 10 cups of tea, which PW­3 brought   to   the   appellant's   house   and   served everyone   sitting   in   the   room.   He   then   waited   for 18 some   time   to   collect   the   empty   teacups   when   he heard appellant (A­6) saying to others present there that: “whatever might be the cost, we should kill Siva within  10  days”.  He said that on appellant saying this, another person­Basha (A­8) who had come to the   tea   stall   for   ordering   tea   said   “in   no   case   we should   go   back   after   taking   the   initial   step   and finishing   Siva”.     On   this   A­7   (Subahier)   said touching A­1 (Jahir Husain) sitting next to him that he i.e. (A­1) would be the fittest one to do the job. At   this   time,   (A­8   Basha)   saw   PW­3   who   was standing there and asked him as to why he (PW­3) is   standing   here   and   asked   him   to   go   out   of   the room. When PW­3 was leaving the place, he heard the   appellant   asking   others   as   to   whether   they would murder Siva.  All in reply to appellant's query said   in   a  loud   voice,  as if, they  were taking  some kind of oath that they would kill Siva.   PW­3 then said that on return to tea stall, he told to his boss 19 (PW­4) what he saw and heard in appellant's house to which (PW­4) said to him that he should ignore. PW­4 then asked him to go back after some time to collect the empty cups and bring sale money for 10 cups   of   tea.   PW­3   then   went   to   the   appellant’s house after ten to fifteen minutes when the persons assembled   there   paid him  Rs.8 and  said to  retain the balance by way of tip for him. He then said that after   about   4/5   days  or  so,  he  heard  that  Siva   is murdered by stab injuries so he went to see him in Government hospital.

39. More or less on the same lines of (PW­3), PW­4 has   also   deposed   about   the   incident   in   his deposition. In other words, PW­4 has corroborated the   testimony   of   PW­3   on   all   material   events   and hence   we   do   not   wish   to   repeat   his   deposition   in detail.

20

40. Having   scanned   the   testimony   of   PW­3   and PW­4,   we   find   no   good   ground   to   discard   their testimony.  In our opinion, their testimony is found natural,   consistent   and   does   not   suffer   from   any contradictions much less major contradictions so as to brush aside as being wholly unreliable. The two courts below, in our view, therefore rightly relied on their   testimony   to   sustain   appellant’s   conviction under Section 120­B, IPC.

41. In our considered opinion, the test laid down by this Court as to how a case under Section 120­A, IPC read with Section 120­B, IPC is required to be made   out   by   the   prosecution   with   the   aid   of evidence is found proved by the prosecution beyond reasonable  doubt in this case and this we say  for following reasons.

42. First,   there   was   adequate   foundation   laid   for holding   a   meeting   on   01.09.1991   by   the   accused 21 and the said foundation was an incident of pasting of   posters   on   19.08.1991  in public places all  over the   city   and   second,   a   public   meeting   held   on 30.08.1991  in   which  Siva  (deceased) uttered filthy language against the members of the community to which   the   accused   belonged.   These   two   facts   did constitute   a   foundation   for   the   commission   of offence in question and they were duly proved with adequate evidence by the prosecution.

43. Second,   the   evidence   of   PW­3   and   PW­4   has proved   the   factum   of   holding   a   meeting   in appellant’s house on 01.09.1991 with other accused wherein a decision was taken to kill/eliminate Siva within 10 days.

44. Third,   the   presence   of   PW­3   in   appellant's house   while   serving   a   tea   to   all   the   accused   is proved by the evidence of PW­3 and PW­4.  Similarly the evidence of PW­3 and PW­4 further proved the exchange   of   talk   between   the   accused   confirming 22 that they will kill/eliminate Siva, the fact that Siva was   killed/eliminated   after   five   days   after   the meeting was held and lastly, his death was proved as homicidal 

45. In   our   considered   opinion,   the   complicity   of the appellant in conceiving a plan to kill/eliminate Siva   was   therefore   duly   proved   with   the   evidence adduced   by   the   prosecution.   Indeed,   it   was   the appellant   who   took   the   lead   to   kill/eliminate   Siva and with that end in view first he held a meeting in his house with all the other accused on 01.09.1991 and   pursuant  thereto got it accomplished through accused (A­1 to A­5) on 05.09.1991 when accused (A­1   &   A­3)   caused   fatal  stab   injury   with  knife   to Siva resulting in his homicidal death.

46. In   our   opinion,   it   was   not   necessary   for   the appellant   to   remain   present   at   the   time   of   actual commission   of   the   offence   on   05.09.1991   with accused   (A­1   to   A­5)   for   killing/eliminating   Siva. 23 The appellant could be held guilty for commission of the same offence and sentence, which was awarded to   accused   (A­1   to   A­5)   as   if,   he   had   abetted   the commission   of   the   offence   of   murder   as   provided under Section 120­B, IPC.

47. We are not impressed by the submission of the learned   counsel   for   the   appellant   (A­6)   when   he tried   to   point   out   three   statements   from   the evidence of PW­3 and PW­4 which according to him were   contradictory   to   each   other   rendering   their testimony unreliable.

48. The   first   one   was   that   PW­3   said   that   “he alone” went to the hospital to see the dead body of Siva   whereas   PW­4   said   that   “We”   went   to   the hospital to see the dead body of Siva. 

49. In   our   opinion,   there   is   no   contradiction   in their   version   on   the   issue   of   visit   to   the   hospital. Whether   both   went   together   or   went   individually with some time gap between their visits is hardly of 24 any   significance   so   as   to   discard   their   entire testimony.

50. The second instance which was pointed out by the learned counsel for the appellant was that why should PW­3 go to see the dead body of Siva in the hospital when he was in no way connected with him and   nor   was  he   connected with the accused. This fact according to learned counsel appears unnatural and thus renders PW­3 testimony unreliable.

51. In our view, the second instance also has no substance. It is for the reason that the appellant (A­

6) had an opportunity to cross­examine PW­3 and PW­4 on all the so­called contradictions to the two witnesses but he failed to avail of this opportunity by   not   cross­examining   PW­3   and   PW­4.     On   the other   hand,   the   appellant   adopted   the   cross examination   done   by   other   accused   on   PW­3   and PW­4 and gave up his right of cross­examination to these two witnesses. In this view of the matter; he 25 cannot   now   be   permitted   to   find   fault   in   the evidence   of   PW­3   and   PW­4   and   rely   upon   some contradictions   which   otherwise   do   not   show   any contradiction   much   less   major   one   affecting   their testimony. 

52. In   any   event,   the   second   instance   even otherwise   has   no   substance  for  the   simple   reason that   PW­3   and   PW­4   were   the   only   persons   who were   aware   of   the   meeting   held   on   01.09.1991   at the   appellant’s   house   where   PW­3   had   heard   the plan for elimination of Siva and on his return from appellant's   house,   he   told   to   PW­4   of   the   said incident.   In   these   circumstances   and   with   this background,   if   PW­3   went   to   the   hospital,   which was   very   near   to   the   tea   stall,   there   is   nothing unnatural in his visit.

53. Yet, another last circumstance pointed out by the learned counsel for the appellant was that PW­3 joined the services of PW­4 on 01.05.1991 and left 26 within five days. This according to learned counsel shows   that   he   was   a   chance   witness.   We   do   not agree.

54. PW­3   was   working   as   a   daily   wager   on payment   of   Rs.7/­   per   day   with   PW­4.   In   these circumstances, if PW­3 worked for one week or so and discontinued thereafter would not mean that he did not work at all with PW­4.   After all, this was not an appointment in some systematic organization but was with one individual in his tea stall running under a tree. There is, therefore, nothing by which one  could   conclude that PW­3 did not work at all with  PW­4   during  those five days. There might be myriad reasons for PW­3 to leave this job.  It is more so when it was proved that PW­4 was running his teashop   on   that   spot   for   quite   a   long   time   and therefore   was   conversant   with   the   locality   and passersby.

27

55. It is also not the case of appellant that PW­3 had   any   previous   enmity   with   any   of   the   accused and   with   that   end   in   view,   he   stepped   in   witness box to speak against them.  PW­3 was a young boy aged around 17 years with no criminal background. As mentioned above, all this could be put to PW­3 and   PW­4   in   their   cross   examination   by   the appellant but he did not choose to do so and gave up his right to cross examine these witnesses.

56. In the light of detailed foregoing discussion, we are of the considered opinion that the prosecution was able to prove beyond all reasonable doubt with the aid of evidence that the appellant (A­6) was one of   the   active   members   of   the   criminal   conspiracy along with other accused and hatched the plan in his   house   in   the   meeting   which   was   held   on 01.09.1991 to kill/eliminate Siva and in furtherance thereof   accused   (A­1   to   A­5)   successfully killed/eliminated   Siva   on   05.09.1991   by   causing 28 Siva stab injuries with the aid of knife resulting in his homicidal death.  The appellant's conviction and award of life sentence as prescribed under Section 302   read   with   Section   120­B,   IPC   was,   therefore, rightly   held   made   out   along   with   other   accused persons   by   the   two   courts   below.     We,   therefore, concur with their view and accordingly uphold it.

57. We may only mention that it was not the case of   the   appellant   and   nor   was   urged   also   that   his case falls under Section 120­B (2), IPC and therefore he be awarded less sentence as prescribed therein.  

58.   In view of the foregoing discussion, we find no merit   in   this   appeal.   The   appeal   thus   fails   and   is accordingly dismissed.      

…...……..................................J.          [ABHAY MANOHAR SAPRE] ………...................................J.  [INDU MALHOTRA] New Delhi;

October 10, 2018