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 31, Cited by 0]

Madhya Pradesh High Court

Phoolabai vs State Of M.P. on 25 August, 2021

Author: Rajeev Kumar Shrivastava

Bench: G.S.Ahluwalia, Rajeev Kumar Shrivastava

                                  -( 1 )-              CRA No. 744/2000
                  Phoolabai and others vs. State of MP




             HIGH COURT OF MADHYA PRADESH
                         BENCH AT GWALIOR
                           DIVISION BENCH
                     BEFORE: G.S.AHLUWALIA
                                     AND
               RAJEEV KUMAR SHRIVASTAVA, JJ.
                     Criminal Appeal No. 744/2000
                 1. Phoolabai W/o Veer Singh Dhimar
                2. Kalyan Singh S/o Veer Singh Dhimar
                    3. Halke S/o Veer Singh Dhimar
                 All Residents of village Pipariya Har,
               Police Station Myana, District Guna (MP)
                                 Versus
                        State of Madhya Pradesh
                     Through Police Station Myana
                          District Guna (MP).
--------------------------------------------------------------------------------
Shri Atul Gupta, learned counsel for the appellants.
Shri C.P.Singh, learned Panel Lawyer, for the respondent/ State.
--------------------------------------------------------------------------------
Date of hearing                       :       17th August, 2021
Date of Judgment                      :       25th August, 2021
Whether approved for reporting:
--------------------------------------------------------------------------------
                             JUDGMENT

(25/08/2021) Per Rajeev Kumar Shrivastava, J.:

The instant Criminal Appeal is preferred under Section 374 of CrPC, challenging the judgment of conviction and sentence dated 31.10.2000 passed by First Additional Sessions Judge, District Guna in Sessions Trial No. 229/2000, whereby appellants have been convicted under Section 302 of IPC and sentenced to undergo life imprisonment and fine of Rs.5000/- each, in default of payment of fine, to undergo additional simple imprisonment for six months each. The appellants have further been convicted under Section 302 read with Section 34 of IPC and -( 2 )- CRA No. 744/2000 Phoolabai and others vs. State of MP sentenced to undergo life imprisonment and fine of Rs.5000/- each, in default of payment of fine, to undergo additional simple imprisonment for six months each. Both the sentences were directed to run concurrently.

2. It is pertinent to mention here that present appeal has been preferred by appellant No.1-Phoolabai, appellant No.2- Kalyan Singh and appellant No.3-Halke. During pendency of this appeal, appellants No.2-Kalyan Singh and No.3-Halke raised a plea that at the time of incident they were juvenile. On account of that, Juvenile Justice Board, Guna was directed to enquire into the matter with regard to age of appellants No.2 and 3. After enquiry, Juvenile Justice Board, Guna has concluded that appellant No.2- Kalyan Singh was not juvenile on the date of incident, however appellant No.3-Halke was juvenile on the date of incident. Therefore, the trial of appellant No.3-Halke was conducted by Juvenile Justice Board and it is submitted that the appellant No.3- Halke has been acquitted. Hence, this Court vide order dated 19.2.2019 has held that appellant No.2-Kalyan Singh was not minor at the time of incident and only appellant No.3-Halke has been acquitted by the Juvenile Justice Board. Therefore, no order is required to be passed in this appeal in relation to appellant No.3-Halke.

3. It is admitted fact that deceased Veer Singh as the husband of accused Phoolabai. Deceased Veer Singh was the father of Kalyan and Halke. It is also admitted fact that Ramkali (PW-2) and Komalbai (PW-1) are the daughters of Veer Singh. Basora (PW-5) is the husband of Komal Bai (PW-1). On the date of incident, i.e., 8.5.2000 there was bleeding from the head of the deceased. It is also admitted fact that on the date of incident accused persons shifted deceased Veer Singh to their house. It is -( 3 )- CRA No. 744/2000 Phoolabai and others vs. State of MP also admitted that on the date of incident deceased died and the aforesaid witnesses along with Nanda (PW-4), Munesh Singh (PW-6) and Pran Singh (PW-7) were knowing each other very well.

4. The prosecution story in short is that on 9.5.2000 complainant Heera (PW-3) lodged oral intimation at Police Station Myana vide Ex.P/17, upon which 'Dehati Nalishi (Ex.P/1) was registered. Heera (PW-3) was the Kotwar of the village Piproda Haar. Kotwar Heera (PW-3) reported that he came to know that on 8.5.2000 appellants/accused persons caused lathi injuries to Veer Singh and committed his murder in front of the house of Basora. The accused persons also dragged the body of the deceased to their house. The incident was seen by Komalbai (PW-1), Ramkali (PW-2), Nanda (PW-4) and Basora (PW-5). The prosecution examined Heera as PW-3, according to him, next day in the morning in village Hinotiya he came to know about the incident through Ramkrishna Raghuvanshi, so he reached on the spot where he saw that Veer Singh was lying dead in his house. On account of that Dehati Nalishi was lodged. Police conducted investigation. During investigation, Lash Panchnama (Ex.P/3) was prepared. Clothes of the deceased were seized by seizure memo (Ex.P/6 and Ex.P/14). Post-mortem of deceased was conducted. Report of post-mortem is Ex.P/15. Spot map (Ex.P/2) was prepared and one map was also prepared by Patwari, i.e., Ex.P/19. Blood-stained soil was seized from the place of incident vide Ex.P/5. As per memorandums (Exts. P/11, P/12 & P/13) given by the accused persons, lathis were seized vide Exts. P/7, P/8 and P/9. Statements of witnesses were recorded. After completion of investigation, charge sheet was filed.

5. Appellants were tried for the offences under Sections -( 4 )- CRA No. 744/2000 Phoolabai and others vs. State of MP 302 and 302 read with Section 34 of IPC. Appellants abjured their guilt. The trial Court after appreciation of evidence available on record convicted and sentenced the appellants as under :-

Name of Section Punishment Fine In default, accused punishment Phoolabai 302 IPC Life Imprisonment 5000/- 6 Months SI 302/34 IPC Life Imprisonment 5000/- 6 Months SI Kalyan 302 IPC Life Imprisonment 5000/- 6 Months Singh SI 302/34 IPC Life Imprisonment 5000/- 6 Months SI Halke 302 IPC Life Imprisonment 5000/- 6 Months SI 302/34 IPC Life Imprisonment 5000/- 6 Months SI
6. The grounds raised are that the trial Court has erred in convicting and sentencing the appellants. It is also submitted by learned counsel for the appellants that as per Kotwar Heera (PW-3), dead body of deceased Veer Singh was found lying in the house of accused persons. This witness has again stated in para 4 of his statement that the dead body of Veer Singh was lying on the platform of his house. According to Heera (PW-3), he lodged the report on the basis of information of Ramkrishna Raghuvanshi and he did not ask anyone else. It is further submitted that there was no any intention of the appellants to commit murder or cause culpable homicide as it was never asked by Kotwar Heera that what was the cause of quarrel which converted into a case of committing offence under Section 302 of IPC. It is further submitted that Veer -( 5 )- CRA No. 744/2000 Phoolabai and others vs. State of MP Singh was earlier lunatic, thereafter he recovered. Near the place of incident houses of Suratiya, Nandlal, Mangu and Jugti are situated but none of aforesaid witnesses has been examined by the prosecution. Police prepared spot map on the paper on which signatures were obtained prior to preparation of spot map. The prosecution had not examined deliberately Ramkrishna Raghuvanshi. In the absence of examination of Ramkrishna Raghuvanshi the FIR loses its entire evidentiary value. It is further submitted that Komal Bai (PW-1) was examined as an eye-

witness. According to her, she saw appellants beating Veer Singh and accused Phoolabai caused injuries by lathi. She saw the incident from the door of her house. In para 5 of her statement she has admitted that her house is far away from the house of Veer Singh. She has also specifically stated that at the time of incident no one else was seen at the place of incident. This eye-witness has specifically admitted that Nanda, Kailash and Pran Singh came after the incident. There are lots of improvements, contradictions and omissions in the statement recorded of prosecution witnesses. As per prosecution story, except Komal Bai (PW-1) no one is eye- witness to the incident but the evidence given by Komal Bai (PW-1) is totally unreliable and her conduct is also unnatural. Despite seeing such an incident she had not reacted to stop the quarrel. It is further submitted that the trial Court has erred in relying on the prosecution evidence. The prosecution remained failed to prove that the injuries caused were sufficient in ordinary course of nature to cause death. As there was no any previous enmity, rather prosecution witnesses have stated that till date of incident the relations amongst family members and deceased Veer Singh was absolutely normal and they had no any quarrel earlier. The prosecution witnesses have also admitted that Kalyan Singh -( 6 )- CRA No. 744/2000 Phoolabai and others vs. State of MP was barehanded. No dragging marks were found on the body of the deceased. No such marks were found over the road/place from where body was dragged. No stain of blood was found on the road. Hence, prayed for setting aside the impugned judgment of conviction and sentence.

7. Per Contra, learned State Counsel opposed the submissions and submitted that the trial Court has rightly convicted the appellants and awarded sentence. Hence, no case is made out for interference.

8. Heard the learned counsel for the rival parties and perused the record.

9. In the present case, the following question emerges for consideration :

"(i) Whether, on 8.5.2000 at about 7.00 pm the death of Veer Singh was culpable homicide ?
(ii) Whether, the culpable homicide of deceased Veer Singh comes within the purview of 'murder' ?
(iii) Whether, the aforesaid act was done by the appellants/accused persons Phoolabai and Kalyan Singh ?
(iv) Whether, the accused persons were knowing that the act done by them was sufficient in the ordinary course of nature to commit culpable homicide of the deceased ?
(v) Whether, the aforesaid act was done in furtherance of common intention ?

10. Before considering the merits of the case, it would be -( 7 )- CRA No. 744/2000 Phoolabai and others vs. State of MP appropriate to throw light on relevant provisions of Sections 299 and 300 as well as Section 34 of Indian Penal Code.

11. The Law Commission of United Kingdom in its 11th Report proposed the following test :

"The standard test of knowledge is Did the person whose conduct is in issue either knows of the relevant circumstances or has no substantial doubt of their existence?"

[See Text Book of Criminal Law by Glanville Wiliams (p.125)] "Therefore, having regard to the meaning assigned in criminal law the word "knowledge" occurring in clause Secondly of Section 300 IPC imports some kind of certainty and not merely a probability. Consequently, it cannot be held that the appellant caused the injury with the intention of causing such bodily injury as the appellant knew to be likely to cause the death of Shri Ahirwar. So, clause Secondly of Section 300 IPC will also not apply."

12. The enquiry is then limited to the question whether the offence is covered by clause Thirdly of Section 300 IPC. This clause, namely, clause Thirdly of Section 300 IPC reads as under: -

"Culpable homicide is murder, if the act by which the death is caused is done with the intention of causing bodily injury to any person and the bodily injury intended to be inflicted is sufficient in the ordinary course of nature to cause death."

The argument that the accused had no intention to cause death is wholly fallacious for judging the scope of clause Thirdly of Section 300 IPC as the words "intention of causing death" occur in clause Firstly and not in clause Thirdly. An offence would still fall within clause Thirdly even though the offender did not intend -( 8 )- CRA No. 744/2000 Phoolabai and others vs. State of MP to cause death so long as the death ensues from the intentional bodily injury and the injuries are sufficient to cause death in the ordinary course of nature. This is also borne out from illustration

(c) to Section 300 IPC which is being reproduced below: -

"(c) A intentionally gives Z a sword-cut or club-

wound sufficient to cause the death of a man in the ordinary course of nature. Z dies in consequence. Here A is guilty of murder, although he may not have intended to cause Z's death."

Therefore, the contention advanced in the present case and which is frequently advanced that the accused had no intention of causing death is wholly irrelevant for deciding whether the case falls in clause Thirdly of Section 300 IPC.

13. The scope and ambit of clause Thirdly of Section 300 IPC was considered in the decision in Virsa Singh vs. State of Punjab, [AIR 1958 SC 465], and the principle enunciated therein explains the legal position succinctly. The accused Virsa Singh was alleged to have given a single spear blow and the injury sustained by the deceased was "a punctured wound 2" x ="

transverse in direction on the left side of the abdominal wall in the lower part of the iliac region just above the inguinal canal. Three coils of intestines were coming out of the wound." After analysis of the clause Thirdly, it was held: -
"The prosecution must prove the following facts before it can bring a case under S. 300 "Thirdly"; First, it must establish, quite objectively, that a bodily injury is present; Secondly, the nature of the injury must be proved. These are purely objective investigations. Thirdly, it must be proved that there was an intention to inflict that particular bodily injury, that is to say, that it was not -( 9 )- CRA No. 744/2000 Phoolabai and others vs. State of MP accidental or unintentional, or that some other kind of injury was intended.
Once these three elements are proved to be present, the enquiry proceeds further and, Fourthly, it must be proved that the injury of the type, just described, made up of the three elements set out above, is sufficient to cause death in the ordinary course of nature. This part of the enquiry is purely objective and inferential and has nothing to do with the intention of the offender. Once these four elements are established by the prosecution (and, of course, the burden is on the prosecution throughout), the offence is murder under S. 300 "Thirdly". It does not matter that there was no intention to cause death, or that there was no intention even to cause an injury of a kind that is sufficient to cause death in the ordinary course of nature (there is no real distinction between the two), or even that there is no knowledge that an act of that kind will be likely to cause death. Once the intention to cause the bodily injury actually found to be present is proved, the rest of the enquiry is purely objective and the only question is whether, as a matter of purely objective inference, the injury is sufficient in the ordinary course of nature to cause death."

14. In Arun Nivalaji More vs. State of Maharashtra (Case No. Appeal (Cri.) 1078-1079 of 2005), it has been observed as under :-

"11. First it has to be seen whether the offence falls within the ambit of Section 299 IPC. If the offence falls under Section 299 IPC, a further enquiry has to be made whether it falls in any of the clauses, namely, clauses 'Firstly' to 'Fourthly' of Section 300 IPC. If the offence falls in any one of these clauses, it will be murder as defined in Section 300IPC, which will be punishable under Section 302 IPC. The offence may fall in any one of the four clauses of Section 300 IPC yet if it is covered by any -( 10 )- CRA No. 744/2000 Phoolabai and others vs. State of MP one of the five exceptions mentioned therein, the culpable homicide committed by the offender would not be murder and the offender would not be liable for conviction under Section 302 IPC. A plain reading of Section 299 IPC will show that it contains three clauses, in two clauses it is the intention of the offender which is relevant and is the dominant factor and in the third clause the knowledge of the offender which is relevant and is the dominant factor. Analyzing Section 299 as aforesaid, it becomes clear that a person commits culpable homicide if the act by which the death is caused is done
(i) with the intention of causing death;
or
(ii) with the intention of causing such bodily injury as is likely to cause death; or
(iii) with the knowledge that the act is likely to cause death."

If the offence is such which is covered by any one of the clauses enumerated above, but does not fall within the ambit of clauses Firstly to Fourthly of Section 300 IPC, it will not be murder and the offender would not be liable to be convicted under Section 302 IPC. In such a case if the offence is such which is covered by clauses (i) or (ii) mentioned above, the offender would be liable to be convicted under Section 304 Part I IPC as it uses the expression "if the act by which the death is caused is done with the intention of causing death, or of causing such bodily injury as is likely to cause death" where intention is the dominant factor. However, if the offence is such which is covered by clause (iii) mentioned above, the offender would be liable to be convicted under Section 304 Part II IPC because of the use of the expression "if the act is done with the knowledge that it is likely to cause death, but without any intention to cause death, or to cause such bodily injury as is likely to cause -( 11 )- CRA No. 744/2000 Phoolabai and others vs. State of MP death" where knowledge is the dominant factor.

12. What is required to be considered here is whether the offence committed by the appellant falls within any of the clauses of Section 300 IPC.

13. Having regard to the facts of the case it can legitimately be urged that clauses Firstly and Fourthly of Section 300 IPC were not attracted. The expression "the offender knows to be likely to cause death" occurring in clause Secondly of Section 300 IPC lays emphasis on knowledge. The dictionary meaning of the word 'knowledge' is the fact or condition of being cognizant, conscious or aware of something; to be assured or being acquainted with. In the context of criminal law the meaning of the word in Black's Law Dictionary is as under: -

"An awareness or understanding of a fact or circumstances; a state of mind in which a person has no substantial doubt about the existence of a fact. It is necessary ... to distinguish between producing a result intentionally and producing it knowingly. Intention and knowledge commonly go together, for he who intends a result usually knows that it will follow, and he who knows the consequences of his act usually intends them. But there may be intention without knowledge, the consequence being desired but not foreknown as certain or even probable. Conversely, there may be knowledge without intention, the consequence being foreknown as the inevitable concomitant of that which is desired, but being itself an object of repugnance rather than desire, and therefore not intended."

In Blackstone's Criminal Practice the import of the word 'knowledge' has been described as under: -

-( 12 )- CRA No. 744/2000
Phoolabai and others vs. State of MP "'Knowledge' can be seen in many ways as playing the same role in relation to circumstances as intention plays in relation to consequences. One knows something if one is absolutely sure that it is so although, unlike intention, it is of no relevance whether one wants or desires the thing to be so. Since it is difficult ever to be absolutely certain of anything, it has to be accepted that a person who feels 'virtually certain' about something can equally be regarded as knowing it."
15. Section 299 of Indian Penal Code runs as under :-
"299. Culpable homicide.-- Wheoever causes death by doing an act with the intention of causing death, or with the intention of causing such bodily injury as is likely to cause death, or with the knowledge that he is likely by such act to cause death, commits the offence of culpable homicide."

Section 300 of Indian Penal Code runs as under :-

"300. Murder.-- Except in the cases hereinafter excepted, culpable homicide is murder, if the act by which the death is caused is done with the intention of causing death, or--
Secondly.-- If it is done with the intention of causing such bodily injury as the offender knows to be likely to cause the death of the person to whom the harm is caused, or--
Thirdly.-- If it is done with the intention of causing bodily injury to any person and the bodily injury intended to be inflicted is sufficient in the ordinary course of nature to cause death, or--
Fourthly.-- If the person committing the act knows that it is so imminently dangerous that it must, in all probability, cause death or such bodily injury as is likely to cause death, and commits such act without any excuse for incurring the risk of causing death or such injury as aforesaid."
-( 13 )- CRA No. 744/2000

Phoolabai and others vs. State of MP

16. 'Culpable Homicide' is the first kind of unlawful homicide. It is the causding of death by doing ; (i) an act with the intention to cause death; (ii) an act with the intention of causing such bodily injury as is likely to cause death; or, (iii) an act with the knowledge that it was likely to cause death.

17. Indian Penal Code reconizes two kinds of homicides :

(1) Culpable homicide, dealt with between Sections 299 and 304 of IPC (2) Not-culpable homicide, dealt with by Section 304-A of IPC. There are two kinds of culpable homicide; (i) Culpable homicide amounting to murder (Section 300 read with Section 302 of IPC), and (ii) Culpable homicide not amounting to murder (Section 304 of IPC).

18. A bare perusal of the section makes it crystal clear that the first and the second clauses of the section refer to intention apart from the knowledge and the third clause refers to knowledge alone and not the intention. Both the expression "intent" and "knowledge" postulate the existence of a positive mental attitude which is of different degrees. The mental element in culpable homicide i.e., mental attitude towards the consequences of conduct is one of intention and knowledge. If that is caused in any of the aforesaid three circumstances, the offence of culpable homicide is said to have been committed.

19. There are three species of mens rea in culpable homicide. (1) An intention to cause death; (2) An intention to cause a dangerous injury; (3) Knowledge that death is likely to happen.

20. The fact that the death of a human being is caused is not enough unless one of the mental staes mentioned in ingredient of the Section is present. An act is said to cause death results either from the act directly or results from some consequences -( 14 )- CRA No. 744/2000 Phoolabai and others vs. State of MP necessarily or naturally flowing from such act and reasonably contemplated as its result. Nature of offence does not only depend upon the location of injury by the accused, this intention is to be gathered from all facts and circumstances of the case. If injury is on the vital part, i.e., chest or head, according to medical evidence this injury proved fatal. It is relevant to mention here that intention is question of fact which is to be gathered from the act of the party. Along with the aforesaid, ingredient of Section 300 of IPC are also required to be fulfilled for commission of offence of murder.

21. In the scheme of Indian Penal Code, "Culpable homicide" is genus and "murder" is its specie. All "Murder" is "culpable homicide" but not vice versa. Speaking generally 'culpable homicide sans special characteristics of murder' if culpable homicide is not amounting to murder.

22. In Anda vs. State of Rajasthan [1966 CrLJ 171), while considering "third" clause of Section 300 of IPC, it has been observed as follows :-

"It speaks of an intention to cause bodily injury which is sufficient in the ordinary course of nature to cause death. The emphasis here is on sufficiency of injury in the ordinary course of nature to cause death. The sufficiency is the high probability of death in the ordinary way of nature and when this exists and death ensues and causing of such injury was intended, the offence is murder. Sometimes the nature of the weapon used, sometimes the part of the body on which the injury is caused, and sometimes both are relevant. The determinant factor is the intentional injury which must be sufficient to cause death in the ordinary course of nature."

23. In Mahesh Balmiki vs. State of M.P. [(2000) 1 SCC 319, while deciding whether a single blow with a knife on the chest of the deceased would attract Section 302 of IPC, it has been -( 15 )- CRA No. 744/2000 Phoolabai and others vs. State of MP held thus :-

"There is no principle that in all cases of single blow Section 302 I.P.C. is not attracted. Single blow may, in some cases, entail conviction under Section 302 I.P.C., in some cases under Section 304 I.P.C and in some other cases under Section 326 I.P.C. The question with regard to the nature of offence has to be determined on the facts and in the circumstances of each case. The nature of the injury, whether it is on the vital or non-vital part of the body, the weapon used, the circumstances in which the injury is caused and the manner in which the injury is inflicted are all relevant factors which may go to determine the required intention or knowledge of the offender and the offence committed by him. In the instant case, the deceased was disabled from saving himself because he was held by the associates of the appellant who inflicted though a single yet a fatal blow of the description noted above. These facts clearly establish that the appellant had intention to kill the deceased. In any event, he can safely be attributed knowledge that the knife blow given by him is so imminently dangerous that it must in all probability cause death or such bodily injury as is likely to cause death."

24. In Dhirajbhai Gorakhbhai Nayak vs. State of Gujarat [(2003) 9 SCC 322, it has been observed as under :-

"The Fourth Exception of Section 300, IPC covers acts done in a sudden fight. The said exception deals with a case of prosecution not covered by the first exception, after which its place would have been more appropriate. The exception is founded upon the same principle, for in both there is absence of premeditation. But, while in the case of Exception 1 there is total deprivation of self-control, in case of Exception 4, there is only that heat of passion which clouds men's sober reason and urges them to deeds which they would not otherwise do. There is provocation in Exception 4 as in Exception 1; but the injury done is not the direct -( 16 )- CRA No. 744/2000 Phoolabai and others vs. State of MP consequence of that provocation. In fact Exception 4 deals with cases in which notwithstanding that a blow may have been struck, or some provocation given in the origin of the dispute or in whatever way the quarrel may have originated, yet the subsequent conduct of both parties puts them in respect of guilt upon equal footing. A 'sudden fight' implies mutual provocation and blows on each side. The homicide committed is then clearly not traceable to unilateral provocation, nor in such cases could the whole blame be placed on one side. For if it were so, the Exception more appropriately applicable would be Exception 1. There is no previous deliberation or determination to fight. A fight suddenly takes place, for which both parties are more or less to be blamed. It may be that one of them starts it, but if the other had not aggravated it by his own conduct it would not have taken the serious turn it did. There is then mutual provocation and aggravation, and it is difficult to apportion the share of blame which attaches to each fighter. The help of Exception 4 can be invoked if death is caused (a) without premeditation, (b) in a sudden fight; (c) without the offender's having taken undue advantage or acted in a cruel or unusual manner; and (d) the fight must have been with the person killed. To bring a case within Exception 4 all the ingredients mentioned in it must be found. It is to be noted that the 'fight' occurring in Exception 4 to Section 300, IPC is not defined in the IPC. It takes two to make a fight. Heat of passion requires that there must be no time for the passions to cool down and in this case, the parties have worked themselves into a fury on account of the verbal altercation in the beginning. A fight is a combat between two and more persons whether with or without weapons. It is not possible to enunciate any general rule as to what shall be deemed to be a sudden quarrel. It is a question of fact and whether a quarrel is sudden or not must necessarily depend upon the proved facts of each case. For the application of -( 17 )- CRA No. 744/2000 Phoolabai and others vs. State of MP Exception 4, it is not sufficient to show that there was a sudden quarrel and there was no premeditation. It must further be shown that the offender has not taken undue advantage or acted in cruel or unusual manner. The expression 'undue advantage' as used in the provision means 'unfair advantage'.

25. In Pulicherla Nagaraju @ Nagaraja vs. State of AP [(2006) 11 SCC 444, while deciding whether a case falls under Section 302 or 304 Part-I or 304 Part-II, IPC, it was held thus :-

"Therefore, the court should proceed to decide the pivotal question of intention, with care and caution, as that will decide whether the case falls under Section 302 or 304 Part I or 304 Part II. Many petty or insignificant matters plucking of a fruit, straying of a cattle, quarrel of children, utterance of a rude word or even an objectionable glance, may lead to altercations and group clashes culminating in deaths. Usual motives like revenge, greed, jealousy or suspicion may be totally absent in such cases. There may be no intention. There may be no pre-meditation. In fact, there may not even be criminality. At the other end of the spectrum, there may be cases of murder where the accused attempts to avoid the penalty for murder by attempting to put forth a case that there was no intention to cause death. It is for the courts to ensure that the cases of murder punishable under section 302, are not converted into offences punishable under section 304 Part I/II, or cases of culpable homicide not amounting to murder, are treated as murder punishable under section 302. The intention to cause death can be gathered generally from a combination of a few or several of the following, among other, circumstances : (i) nature of the weapon used; (ii) whether the weapon was carried by the accused or was picked up from the spot; (iii) whether the blow is aimed at a vital part of the body; (iv) the amount of force employed in causing injury; (v) whether the act was in the course of sudden quarrel or sudden fight or free for all fight; (vi) -( 18 )- CRA No. 744/2000 Phoolabai and others vs. State of MP whether the incident occurs by chance or whether there was any pre- meditation; (vii) whether there was any prior enmity or whether the deceased was a stranger; (viii) whether there was any grave and sudden provocation, and if so, the cause for such provocation; (ix) whether it was in the heat of passion; (x) whether the person inflicting the injury has taken undue advantage or has acted in a cruel and unusual manner; (xi) whether the accused dealt a single blow or several blows. The above list of circumstances is, of course, not exhaustive and there may be several other special circumstances with reference to individual cases which may throw light on the question of intention. Be that as it may."

26. In Sangapagu Anjaiah v. State of A.P. (2010) 9 SCC 799, Hon'ble Apex Court while deciding the question whether a blow on the skull of the deceased with a crowbar would attract Section 302 IPC, held thus:

"16. In our opinion, as nobody can enter into the mind of the accused, his intention has to be gathered from the weapon used, the part of the body chosen for the assault and the nature of the injuries caused. Here, the appellant had chosen a crowbar as the weapon of offence. He has further chosen a vital part of the body i.e. the head for causing the injury which had caused multiple fractures of skull. This clearly shows the force with which the appellant had used the weapon. The cumulative effect of all these factors irresistibly leads to one and the only conclusion that the appellant intended to cause death of the deceased."

27. In State of Rajasthan v. Kanhaiyalal (2019) 5 SCC 639, this it has been held as follows:

"7.3 In Arun Raj [Arun Raj v.
Union of India, (2010) 6 SCC 457 : (2010) 3 SCC (Cri) 155] this Court observed and held that there is no fixed rule that whenever a single blow -( 19 )- CRA No. 744/2000 Phoolabai and others vs. State of MP is inflicted, Section 302 would not be attracted. It is observed and held by this Court in the aforesaid decision that nature of weapon used and vital part of the body where blow was struck, prove beyond reasonable doubt the intention of the accused to cause death of the deceased. It is further observed and held by this Court that once these ingredients are proved, it is irrelevant whether there was a single blow struck or multiple blows.
7.4 In Ashokkumar Magabhai Vankar [Ashokkumar Magabhai Vankar v. State of Gujarat, (2011) 10 SCC 604 : (2012) 1 SCC (Cri) 397] , the death was caused by single blow on head of the deceased with a wooden pestle. It was found that the accused used pestle with such force that head of the deceased was broken into pieces. This Court considered whether the case would fall under Section 302 or Exception 4 to Section 300 IPC. It is held by this Court that the injury sustained by the deceased, not only exhibits intention of the accused in causing death of victim, but also knowledge of the accused in that regard. It is further observed by this Court that such attack could be none other than for causing death of victim. It is observed that any reasonable person, with any stretch of imagination can come to conclusion that such injury on such a vital part of the body, with such a weapon, would cause death.

7.5 A similar view is taken by this Court in the recent decision in Leela Ram (supra) and after considering catena of decisions of this Court on the issue on hand i.e. in case of a single blow, whether case falls under Section 302 or Section 304 Part I or Section 304 Part II, this Court reversed the judgment and convicted the accused for the offence under Section 302 IPC. In the same decision, this Court also considered Exception 4 of Section 300 IPC and observed in para 21 as under: (SCC para 21) -( 20 )- CRA No. 744/2000 Phoolabai and others vs. State of MP "21. Under Exception 4, culpable homicide is not murder if the stipulations contained in that provision are fulfilled. They are: (i) that the act was committed without premeditation; (ii) that there was a sudden fight; (iii) the act must be in the heat of passion upon a sudden quarrel; and (iv) the offender should not have taken undue advantage or acted in a cruel or unusual manner."

28. In the case of Bavisetti Kameswara Rao v. State of A.P. (2008) 15 SCC 725 , it is observed in paragraphs 13 and 14 as under:

"13. It is seen that where in the murder case there is only a single injury, there is always a tendency to advance an argument that the offence would invariably be covered under Section 304 Part II IPC. The nature of offence where there is a single injury could not be decided merely on the basis of the single injury and thus in a mechanical fashion. The nature of the offence would certainly depend upon the other attendant circumstances which would help the court to find out definitely about the intention on the part of the accused. Such attendant circumstances could be very many, they being (i) whether the act was premeditated; (ii) the nature of weapon used; (iii) the nature of assault on the accused. This is certainly not an exhaustive list and every case has to necessarily depend upon the evidence available. As regards the user of screwdriver, the learned counsel urged that it was only an accidental use on the spur of the moment and, therefore, there could be no intention to either cause death or cause such bodily injury as would be sufficient to cause death. Merely because the screwdriver was a usual tool used by the accused in his business, it could not be as if its user would be innocuous.
-( 21 )- CRA No. 744/2000
Phoolabai and others vs. State of MP
14. In State of Karnataka v. Vedanayagam [(1995) 1 SCC 326 : 1995 SCC (Cri) 231] this Court considered the usual argument of a single injury not being sufficient to invite a conviction under Section 302 IPC. In that case the injury was caused by a knife. The medical evidence supported the version of the prosecution that the injury was sufficient, in the ordinary course of nature to cause death. The High Court had convicted the accused for the offence under Section 304 Part II IPC relying on the fact that there is only a single injury. However, after a detailed discussion regarding the nature of injury, the part of the body chosen by the accused to inflict the same and other attendant circumstances and after discussing clause Thirdly of Section 300 IPC and further relying on the decision in Virsa Singh vs. State of Punjab [AIR 1958 SC 465] , the Court set aside the acquittal under Section 302 IPC and convicted the accused for that offence. The Court (in Vedanayagam case [(1995) 1 SCC 326 : 1995 SCC (Cri) 231] , SCC p. 330, para 4) relied on the observation by Bose, J. in Virsa Singh case [AIR 1958 SC 465] to suggest that: (Virsa Singh case [AIR 1958 SC 465], AIR p. 468, para 16) "16. With due respect to the learned Judge he has linked up the intent required with the seriousness of the injury, and that, as we have shown, is not what the section requires. The two matters are quite separate and distinct, though the evidence about them may sometimes overlap."

The further observation in the above case were:

(Virsa Singh case [AIR 1958 SC 465] , AIR p. 468, paras 16 & 17) "16. The question is not whether the prisoner intended to inflict a serious injury or a trivial one but whether he intended to inflict the injury that is proved to be present. If he can show that he did not, or if the totality of the -( 22 )- CRA No. 744/2000 Phoolabai and others vs. State of MP circumstances justify such an inference, then, of course, the intent that the section requires is not proved. But if there is nothing beyond the injury and the fact that the appellant inflicted it, the only possible inference is that he intended to inflict it. Whether he knew of its seriousness, or intended serious consequences, is neither here nor there.

The question, so far as the intention is concerned, is not whether he intended to kill, or to inflict an injury of a particular degree of seriousness, but whether he intended to inflict the injury in question; and once the existence of the injury is proved the intention to cause it will be presumed unless the evidence or the circumstances warrant an opposite conclusion. But whether the intention is there or not is one of fact and not one of law. Whether the wound is serious or otherwise, and if serious, how serious, is a totally separate and distinct question and has nothing to do with the question whether the prisoner intended to inflict the injury in question.

17. ... It is true that in a given case the enquiry may be linked up with the seriousness of the injury. For example, if it can be proved, or if the totality of the circumstances justify an inference, that the prisoner only intended a superficial scratch and that by accident his victim stumbled and fell on the sword or spear that was used, then of course the offence is not murder. But that is not because the prisoner did not intend the injury that he intended to inflict to be as serious as it turned out to be but because he did not intend to inflict the injury in question at all. His intention in such a case would be to inflict a totally different injury.

The difference is not one of law but one of fact."

-( 23 )- CRA No. 744/2000

Phoolabai and others vs. State of MP

29. Section 34 of Indian Penal Code runs as under :-

"34.-- Acts done by several persons in furtherance of common intention.-- When a criminal act is done by several persons in furtherance of the common intention of all, each of such persons is liable for that act in the same manner as if it were done by him alone."

30. Section 34 of the Indian Penal Code recognises the principle of vacarious liability in criminal jurisprudence. A bare reading of this Section shows that the Section could be dissected as follows :

(a) Criminal act is done by more than one person;
(b) Such act is done in furtherance of the common intention;
(c) Each of such persons is liable for that act in the same manner as if it was done by him alone.

In other words, these three ingredients would guide the court in determining whether an accused is liable to be convicted with the aid of Section 34 of IPC. While first two are the acts which are attributable and have to be proved as actions of the accused, the third is the consequence. Once the criminal act and common intention are proved then by fiction of law, criminal liability of having done that act by each person individually would arise. The criminal act, according to Section 34 I.P.C., must be done by more than one person. The emphasis in this part of the Section is on the word 'done'. It only flows from this that before a person can be convicted by following the provisions of Section 34 of IPC, that person must have done something along with other persons. Some individual participation in the commission of the criminal act would be the requirement. Every individual member of the entire group charged with the aid of Section 34 of IPC must, -( 24 )- CRA No. 744/2000 Phoolabai and others vs. State of MP therefore, be a participant in the joint act which is the result of their combined activity. The Section does not envisage a separate act by all of the accused persons for becoming responsible for the ultimate criminal act. If such an interpretation is accepted, the purpose of Section 34 of IPC shall be rendered infructuous.

31. Section 34 of IPC is intended to meet a situation wherein all the co-accused have also done something to constitute the commission of a criminal act. Even the concept of presence of the co-accused at the scene is not a necessary requirement to attract Section 34 e.g., the co-accused can remain a little away and supply weapons to the participating accused can inflict injuries on the targeted person. Another illustration, with advancement of electronic equipment can be etched like this; One of such persons in furtherance of the common intention, overseeing the actions from a distance through binoculars can give instructions to the other accused through mobile phones as to how effectively the common intention can be implemented. The act mentioned in Section 34 I.P.C., need not be an overt act, even an illegal omission to do a certain act in a certain situation can amount to an act e.g., a co-accused, standing near the victim face to face saw an armed assailant nearing the victim from behind with a weapon to inflict a blow. The co-accused, who could have alerted the victim to move away to escape from the onslaught deliberately refrained from doing so with the idea that the blow should fall on the victim. Such omission can also be termed as an act in a given situation. Hence an act, whether overt or covert, is indispensable to be done by a co-accused to be fastened with the liability under the Section. But if no such act is done by a person, even if he has common intention with the others for the accomplishment of the crime, Section 34 I.P.C., cannot be invoked for convicting that person.

-( 25 )- CRA No. 744/2000

Phoolabai and others vs. State of MP This Section deals with the doing of separate acts, similar or diverse, by several persons; if all are done in furtherance of a common intention, each person is liable for the result of them all, as if he had done them himself, for 'that act' and 'the act' in the latter part of the Section must include the whole action covered by 'a criminal act' in the first part, because they refer to it. This Section refers to cases in which several persons both intend to do and do an act. It does not refer to cases where several persons intended to an act and some one or more of them do an entirely different act.

32. In Suresh Sankharam Nangare vs. State of Maharashtra [2012 (9) SCALE 345], it has been held that "if common intention is proved but no overt act is attributed to the individual accused, section 34 of the Code will be attracted as essentially it involves vicarious liability but if participation of the accused in the crime is proved and common intention is absent, section 34 cannot be involved. In other words, it requires a pre- arranged plan and pre-supposes prior concert, therefore, there must be prior meeting of minds."

33. In Shyamal Ghosh vs. State of West Bengal [AIR 2012 SC 3539], it is observed that " Common intention means a pre-oriented plan and acting in pursuance to the plan, thus common intention must exist prior to the commission of the act in a point of time."

34. In Mrinal Das vs. State of Tripura [AIR 2011 SC 3753], it is held that "the burden lies on prosecution to prove that actual participation of more than one person for commission of criminal act was done in furtherance of common intention at a prior concert."

-( 26 )- CRA No. 744/2000

Phoolabai and others vs. State of MP

35. In Ramashish Yadav v. State of Bihar [AIR 1999 SC 1083], it is observed that "it requires a pre-arranged plan and pre-supposes prior concert therefore there must be prior meeting of mind. It can also be developed at the spur of moment but there must be pre-arrangement or premeditated concert."

36. Mainly two elements are necessary to fulfill the requirements of Section 34 of IPC. One is that the person must be present on the scene of occurrence and second is that there must be a prior concert or a pre-arranged plan. Unless these two conditions are fulfilled, a person cannot be held guilty of an offence by the operation of Section 34 of IPC. Kindly see, Bijay Singh v. State of M.B. [1956 CrLJ 897].

37. In a murder case a few accused persons were sought to be roped by Section 34 I.P.C. It was found that one of the accused persons alone inflicted injuries on the deceased and the participation of the other accused persons was disbelieved. The person who alone inflicted injuries was held liable for murder and others were acquitted. Kindly see, Hem Raj vs. Delhi (Administration) [AIR 1990 SC 2252].

38. In Dashrathlal v. State of Gujarat [1979 CrLJ 1078 (SC)], it has been observed that "by merely accompanying the accused one does not become liable for the crime committed by the accused within the meaning of Section 34 I.P.C."

39. In Rajagopalswamy Konar vs. State of Tamil Nadu [1994 CrLJ 2195 (SC)], there was land dispute between the members of a family, as a result of which deceased persons were attacked by the accused persons, in which one accused stabbed both the deceased persons and other caused simple injuries with a stick. It was held that the conviction of both the accused under -( 27 )- CRA No. 744/2000 Phoolabai and others vs. State of MP Section 34 read with Section 302 IPC was not proper. Other accused was convicted under Section 324 of IPC.

40. In Sheikh Nabab v. State of Maharashtra [1993 CrLJ 43(SC)], it is observed that "the overtact on the part of accused could not be proved and it was held that the order of the conviction was not proper."

41. Section 8 of the Indian Evidence Act, 1872 runs as under :-

"8. Motive, preparation and previous or subsequent conduct.--Any fact is relevant which shows or constitutes a motive or preparation for any fact in issue or relevant fact.
The conduct of any party, or of any agent to any party, to any suit or proceeding, in reference to such suit or proceeding, or in reference to any fact in issue therein or relevant thereto, and the conduct of any person an offence against whom is the subject of any proceeding, is relevant, if such conduct influences or is influenced by any fact in issue or relevant fact, and whether it was previous or subsequent thereto.
Explanation 1. -- The word conduct in this section does not include statements, unless those statements accompany and explain acts other than statements; but this explanation is not to affect the relevancy of statements under any other section of this Act.
Explanation 2. -- When the conduct of any person is relevant, any statement made to him or in his presence and hearing, which affects such conduct, is relevant."

42. Now, it has to be seen whether the death of deceased Veer Singh was homicidal ?

43. Dr. Mahesh Chand (PW-12) has stated in his statement that on 9.5.2000 he was posted as Medical Officer at Primary Health Centre, Bhadora. On that date, Neeraj, Constable No.674 of Police Station Myana brought the dead body of Veer -( 28 )- CRA No. 744/2000 Phoolabai and others vs. State of MP Singh S/o Parma, aged about 50 years, resident of Piproda Haar. He conducted post-mortem of the deadbody of deceased Veer Singh and found following injuries on the body of the deceased vide post-mortem report (Ex.P/15), which were as follows :-

         (i)        Lacerated wound on chin, size 1cm x
                    0.5cm x 0.3;
         (ii)       Lacerated wound on lower lip midline,
                    size 2cm x 1cm x 0.5cm;
         (iii)      Lacerated wound on left cheek, size 1cm x
                    0.5cm x 0.5 cm;
         (iv)       Lacerated wound on left temporal region,
                    size 1cm x 0.5cm x 0.3 cm.;
         (v)        Lacerated wound on left parietal region,
                    size 3cm x 0.5cm x bone deep;
         (vi)       Lacerated wound on right parietal region,
                    size 2cm x 1cm x bone deep;
         (vii)      Bruise on right side of chest 6cm x 6m;
         (viii)     Lacerated wound lateral side on right
                    elbow, size 1cm x 1cm x 0.5 cm
         (ix)       Abrasion on left ankle lateral side, size
                    1cm x 1 cm

This witness has proved his signature and has opined that the deceased died due to head injury which affected the brain. The injuries were caused by hard and blunt object and were caused within 24 hours from post-mortem. That means, the death of deceased was homicidal in nature.

44. In the present case, it is admitted that there were injuries over the head of deceased Veer Singh, from where blood was oozing. It is also admitted that accused persons had brought the body of deceased in their house. The prosecution had examined Heera Kotwar (PW-3), who had seen the dead body of deceased, thereafter he got registered Dehati Nalishi (Ex.P/1) in Police Station Myana. Thereafter, police prepared map of the incident. This witness is also a witness of Ex.P/3 Lash Panchnana; Ex.P/5 seizure of plain soil and blood-stained soil, Ex.P/6 seizure -( 29 )- CRA No. 744/2000 Phoolabai and others vs. State of MP of clothes of deceased.

45. Trial Court has given its finding on the basis of evidence given by Heera (PW-3), who is a Chowkidar of village and is an independent witness, but on perusal of para 1 of the statement of Heera (PW-3) it is apparent that he was informed by Ramkrishna Raghuvanshi. This witness has said that Ramkrishna Raghuvanshi had informed him that there was a quarrel between accused Phoolabai, Kalyan, Halke and Veer Singh, wherein accused persons had beaten Veer Singh by lathi. The evidence of Heera (PW-3) is hearsay evidence, therefore, the same cannot be relied upon in the case.

46. The prosecution has examined Komal Bai (PW-1), Ramkali Bai (PW-2), Nanda (PW-4) and Basora (PW-5) as eye- witnesses. Komal Bai (PW-1) in para 2 of her statement has said that all the three accused persons were beating deceased Veer Singh in front of door of her house. She has also said in para 6 of her statement that when she screamed, no one came to save deceased Veer Singh. In para 7 of her statement she has said that the place where the incident took place is a busy public road. She has also stated that the accused persons had dragged the body of the deceased on the road and after the incident she had not visited the house of the accused persons to see deceased Veer Singh

47. As mentioned above, Komal Bai (PW-1) is the daughter of deceased Veer Singh. She has stated that after the incident she has not visited the house of accused persons to see Veer Singh. She has also stated that when she cried, no one reached there to save Veer Singh. She also stated that accused persons dragged the body of the deceased on the public road and it was evening time.

48. From the evidence of the prosecution witnesses, it is -( 30 )- CRA No. 744/2000 Phoolabai and others vs. State of MP apparent that the modes operandi of witness Komal Bai (PW-3) is unnatural. Komal bai (PW-1), despite being the daughter of the deceased and accused persons being her mother and brothers, had not tried to stop the incident. It is the most natural in general that if such incident occurs, the daughter will definitely try to stop the quarrel/incident. It is also stated by this witness that the place of incident is a place just in front of the door of her house but as per spot map (Ex.P/14), the house of witness Komal Bai is far away from the place of incident. Therefore, the statement of Komal Bai (PW-3) is not reliable. This witness also stated that the body of deceased was dragged on the road but the prosecution has not found any blood-stained soil on the road. Furthermore, the incident took place at public road but no independent witness has been examined by the prosecution.

49. Komal Bai (PW-1) has stated in para 5 of her examination-in-chief that when the accused persons had beaten the deceased, no one was present there. The villagers reached there after the incident. She has also stated in this para that villagers Nanda, Kailash and Pran Singh reached there after incident took place. Therefore, the statements given by Nanda (PW-4) and Pran Singh (PW-7), who have stated that the incident took place in front of them, is not reliable as they reached at the place of incident after the incident had taken place. Kailash (PW-8) is not the witness of incident rather he is witness of spot map (Ex.P/2), Lash Panchnama (Ex.P/3), Safina Form (Ex.P/4), seizure of blood stained soil (Ex.P/5) and seizure memo with regard to seizure of articles from the pocket of the deceased (Ex.P/6).

50. As Komal Bai (PW-1) has stated that at the time of incident no one was present and no one had seen the incident, therefore, evidence of Ramkali Bai (PW-2) and Basora (PW-5) is -( 31 )- CRA No. 744/2000 Phoolabai and others vs. State of MP also not reliable.

51. It is most relevant to mention here that whole prosecution story is based on Dehati Nalishi (Ex.P/1), which was got registered as per the information of Heera (PW-3), who is Kotwar of the village. Heera has stated that he was informed by some Ramkrishna Raghuvanshi about the incident, but the prosecution has not examined Ramkrishna Raghuvanshi as prosecution witness. In the absence of examination of Ramkrishna Raghuvanshi, Dehati Nalishi as well as FIR has lost its entire evidentiary value. It is also relevant to mention here that the prosecution had seized lathi from respective accused persons. Prosecution story is that accused Kalyan Singh and Halke had beaten Veer Singh by fists and kicks and only accused Phoolabai caused injury to the deceased by means of lathi. Again this fact creates doubt on the prosecution story. As per Dehati Nalishi/FIR, the prosecution story is that after the incident dead body of deceased Veer Singh was dragged to the house by the accused persons but neither blood-stained soil nor any drag marks were found on the road from where the body was alleged to be dragged. Again the aforesaid story is unnatural as the normal phenomena is that after the incident always accused tries to abolish the evidence of commission of crime. In the present case, prosecution case is that body of deceased was brought by the accused persons in their house. This circumstance also creates suspicion on the prosecution story. Furthermore, Kailash (PW-8), who prepared the Lash Panchnama, has stated in his statement that he found the body in front of house of accused persons and other prosecution witnesses have stated that the accused persons dragged the dead body of deceased inside their house.

52. On the basis of above, it is apparent that the statement -( 32 )- CRA No. 744/2000 Phoolabai and others vs. State of MP of Komal Bai (PW-1) is not reliable. Komal Bai (PW-1) has stated that at the time of incident except her no one was present at the place of incident. Therefore, the statement of witnesses Nanda (PW-4) and Pran Singh (PW-5) could not be considered as that of eye-witnesses. The fact that dead body was found inside the house of accused persons also creates doubt on the prosecution story. No blood-stains or blood marks were found on the road from where body of the deceased was dragged. The prosecution has seized lathi from each appellant is also against the prosecution story as mentioned in the FIR. Prathi Singh (PW-9) has stated that the deceased and the accused persons were residing peacefully and there was no quarrel.

53. Resultantly, the prosecution has failed to prove its case beyond reasonable doubt. Hence, the appeal filed is hereby allowed. The impugned judgment of conviction and sentence passed by the trial Court is hereby set aside. Appellants are hereby acquitted of the charges under Sections 302 and 302/34 of IPC.

54. Appellant Phoolabai is on bail after suspending her jail sentence by this Court vide order dated 30.7.2018. Her bail bonds are discharged. She is not required to mark her presence anymore in the present case.

55. As per report dated 12.8.2021 received from Superintendent, Central Jail, Gwalior, appellant No.2-Kalyan Singh is in jail. He be released forthwith if not required in any other case.

Let a copy of this judgment along with record of the trial Court be sent back immediately.



                                (G.S.Ahluwalia)                    (Rajeev Kumar Shrivastava)
(Yog)                               Judge                                      Judge
                           YOGESH VERMA
                           2021.08.26
        VALSALA
        VASUDEVAN
        2018.10.26
        15:14:29 -07'00'
                           16:45:41 +05'30'