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 9, Cited by 2]

Gauhati High Court

Gopal Goraik vs The State Of Assam on 17 March, 2011

Bench: Madan B. Lokur, A K Goswami

                   THE GAUHATI HIGH COURT
   (High Court of Assam Nagaland Meghalaya Manipur Tripura
                Mizoram and Arunachal Pradesh)

               CRIMINAL APPEAL (J) No 82 OF 2006

                   The 17th day of March, 2011

                           PRESENT

   THE HON'BLE THE CHIEF JUSTICE MR MADAN B. LOKUR
         THE HON'BLE MR JUSTICE A K GOSWAMI

Appellant:

              Shri Gopal Goraik,
             Son of late Mangal Goraik,
             resident of Dakhinhengra Tea Estate,
             P S- Golaghat, District- Golaghat, Assam.

By Advocate:

             Mr PK Deka, Amicus Curiae

Respondent:

              The State of Assam

By Advocate:

             Mr Z Kamar, PP, Assam.

     THIS CRIMINAL APPEAL HAVING BEEN HEARD ON 3rd
DAY OF MARCH, 2011, THE COURT PASSED THE FOLLOWING-


                            JUDGMENT

(Goswami, J) Criminal Appeal No 82/2006 This appeal is directed against the judgment and order dated 16.6.2006 passed by the learned Sessions Judge, Golaghat, in Sessions Case No 50/2005, convicting the accused appellant under section 302 IPC and sentencing him to suffer imprisonment for life and to pay fine of `. 5,000.00, in default, rigorous 2 imprisonment for one year, for committing the offence of murder by intentionally causing death of one Haren Goraik.

2. We have heard Mr P K Deka, learned Amicus Curiae and Mr Z Kamar, learned PP, Assam.

3. Smt. Sumitra Goraik, wife of the deceased Haren Goraik, had filed an ejahar before the Officer-in-Charge, Kamarbandha Police Station on 11/1/2005, stating therein that on 10/1/2005, at about 4:30 PM, the accused appellant, Gopal Goraik @ Bubai, hacked her husband with a "Kalam Katari" (pruning knife), at the office premises of the tea estate while he was on duty. Her husband suffered serious injuries and accordingly, he was shifted to the Golaghat Civil Hospital by the garden authorities. However, he had succumbed to his injuries at 6:30 PM on the very day. On the basis of the ejahar, Golaghat Police Station Case No 25/2005 under section 302 IPC was registered.

4. The investigation was started and finding sufficient materials against the accused appellant, charge sheet was submitted under section 302 IPC. As the case was exclusively triable by the Court of Sessions, the case was committed by the learned Magistrate to the Court of the learned Sessions Judge, Golaghat.

5. The learned trial Court framed charge under section 302 IPC. Charges having been read over to the accused appellant, he pleaded not guilty and claim to be tried.

6. During the trial prosecution examined 14 witnesses. Defence adduced no evidence. PW-1, the wife, is a reported witness. PW-2, who is the president of the Labour Sangha of Dakhin Bhangra Tea Estate, where the deceased was working, also did not witness the incident. He was, however, a witness to the inquest report, Ext- 1.

3

7. PW-3 is also an employee in the tea garden. He saw the deceased (then injured), when he was in the process of being shifted to a vehicle, for the purpose of taking him to Golaghat Civil Hospital. According to him, the deceased was not in a position to speak. He was also a witness to Ext-1.

8. PWs-4, 5, 6, 9 and 10 claimed to be eye witnesses of incident of accused appellant hitting / cutting the deceased with a pruning knife and they gave their versions of the incident. PW 7 was a reported witness and he did not contribute anything towards furthering the prosecution case.

9. PW-8 is the doctor who had conducted post mortem examination on the dead body of Haren Goraik.

10. PW- 11, 12 and 13 were witnesses to the seizure list, Ext- 2, by which one pruning knife stained with blood, was seized, when the same was produced by the accused from the backside of the house of PW 12.

11. PW 14 is the Investigating Officer. In his deposition, he stated that the accused surrendered on 13.1.05 at about 3.00 PM and on interrogation, he had stated that he had cut one Haren Goraik with a pruning knife and had kept the weapon used in the assault in the house of PW- 12. He had also stated that the police was led by the accused appellant to the house of PW- 12 and on being asked by the accused, PW- 12 had produced the pruning knife, M. Ext-1.

12. The learned trial Court relied on the evidence of PWs- 4, 5, 6, 9, 10, 11, 12 and 13 as eye witnesses and took a view that the defence could not discredit their testimony. It is to be noted that PWs- 11, 12 and 13 were not eye witnesses but were witnesses to the seizure list, Ext-2. The learned trial Court also appears to have 4 accepted the version of the prosecution with regard to the recovery of the M. Ext- 1, pruning knife, at the instance of the accused appellant. The learned trial Court, after examination of the accused under Section 313 CrPC, took the view that the prosecution had been able to establish the guilt of the accused appellant beyond reasonable doubt and accordingly, convicted him for committing offence of murder under section 302 IPC.

13. Learned Amicus Curiae, after outlying the prosecution case, in brief, had drawn our attention to the examination of the accused under section 313 CrPC. According to him, the learned trial Court without any application of mind mechanically put certain questions to the accused appellant and such questions leave a lot to be desired. He further submits that the learned trial Court appeared to have been totally oblivious of the purpose for which section 313 CrPC finds place in the statute. He submits that cursory nature of examination has deprived the accused appellant the opportunity of explaining the circumstances appearing against him, warranting setting aside of the order of conviction of the accused appellant and a direction to the learned trial Court for disposal of the case afresh after examining the appellant under section 313 Code of Criminal Procedure, 1973, in accordance with law. The learned Amicus Curiae has placed reliance on the following decisions of the Apex Court (1) Kuldip Singh and others Vs State of Delhi, reported in (2003) 12 SCC 528.

(2) Ajay Singh Vs State of Maharastra, reported in (2007) 12 SCC 341.

(3) Suraj Gupta and others Vs State of Mghalaya, reported in 2010 (3) GLT 225.

(4) SH Lalsangzuala Vs State of Mizoram, reported in 2011 (1) GLT 47.

5

14. In view of the submissions of the learned Amicus Curiae, we consider it appropriate to reproduce the examination of the accused appellant, in its entirety.

"Question - Shri Naren Neog, PW - 4 deposed that on 10.1.2005 on hearing hallah, he saw you are assaulting Horen Goraik with a Kalam Katari. What do you say ?
           Answer     -   No. I am innocent.


           Question -     PW - 4 further deposed that Shri Sonaram
                          Bauri with a Belsa hit on your hand
                          having Kalam Katari and one Natrat
                          Mahmmad had also assaulted on your
                          hand with a view to save Horen Goraik.
                          What do you say ?

           Answer -       No. I am innocent.

           Question -     Md Ramjan Ali, PW - 6 deposed that on
                          10.1.2005 on your hearing hallah, he
                          came out from the office and saw that you
                          are assaulting Horen Goraik with a Kalam
                          Katari and he threw a piece of brick
                          towards you with a view to save Horen
                          Goraik. What do you say ?

           Answer    -    No. I am innocent.

           Question -     Whether you state anything about the
                          occurrence ?

           Answer    -    No.

           Question -     Whether you will adduce any evidence in
                          your defence ?

           Answer    -    No."




15. We have already indicated, albeit, very briefly, the nature of the evidence appearing against the accused appellant. We are dismayed by the farcical nature of the examination of the accused appellant conducted by the learned trial Court . It gives the 6 impression that the examination of the accused appellant under section 313 CrPC was an avoidable ritual and that the same has no role at all in a criminal trial. The learned trial Court discharged its responsibility by merely asking a few questions on the basis of testimony of PWs- 4 and 6 only, without adverting to other materials on record, on which the learned trial court had placed reliance.
16. To appreciate the scope and purpose of Section 313 CrPC, we consider it expedient to quote the section below for ready reference:
"313. Power to examine the accused. (1) In every inquiry or trial, for the purpose of enabling the accused personally to explain any circumstances appearing in the evidence against him, the Court
(a) may at any stage, without previously warning the accused put such questions to him as the Court considers necessary
(b) shall after the witnesses for the prosecution have been examined and before he is called on for his defence question him generally on the case:
Provided that in a summons-case where the Court has dispensed with the personal attendance of the accused, it may also dispense with his examination under clause (b).
(2) No oath shall be administered to the accused when he is examined under sub-section (1).
(3) The accused shall not render himself liable to punishment by refusing to answer such question, or by giving false answers to them.
(4) The answers given by the accused may be taken into consideration in such inquiry or trial, and put in evidence for or against him in any other inquiry into, or trial for, any other offence which such answers may tend to show he has committed.".
7

17. It will also be apposite to state that in the earlier Code of Criminal Procedure, 1898, power to examine an accused was found in section 342. We also extract section 342 of the earlier Code hereinbelow:

342. (1) For the purpose of enabling the accused to explain any circumstances appearing in the evidence against him, the Court may, at any stage of any inquiry or trial without previously warning the accused, put such questions to him as the Court considers necessary, and shall, for the purpose aforesaid, question him generally on the case after the witnesses for the prosecution have been examined and before he is called on for his defence.

(2) The accused shall not render himself liable to punishment by refusing to answer such questions, or by giving false answers to them; but the Court and the jury (if any) may draw such inference from such refusal or answers as it thinks just.

(3) The answers given by the accused may be taken into consideration in such inquiry or trial, and put in evidence for or against him in any other inquiry into, or trial for, any other offence which such answers may tend to show he has committed.

(4) No oath shall be administered to the accused when he is examined under sub-section (1).".

18. Comparison of two sections extracted hereinabove would show that sub-section (1) of the present section 313 corresponds to section (1) of the old Code. However, sub-section has been re- arranged. The word "personally" has been added after the words "accused" in the expression " for the purpose of enabling the accused to explain any circumstance appearing in the evidence against him" and the proviso has been newly added. Sub-section (2) corresponds to sub-section (4) of the old Code. Sub-section (3) corresponds to sub-section (2) of Old Code. The provision for drawing inference for the refusal to give answer or to give false answer appearing in old sub-section (2) has been omitted in the 8 present section. Sub-section (4) corresponds to sub-section (3) of the old Code.

19. The basic purpose of section 313 CrPC as it stands today is to give an opportunity to the accused to "personally" explain the circumstances appearing against him in the evidence and that is why the word "personally" has now found a place in the present section 313 CrPC. This is significant because his statement can be taken into consideration in judging his innocence or guilt.

20. In Tara Singh Vs State of Punjab, reported in AIR 1951 SC 441, in the context of section 342 of the earlier Code, the Apex Court had stated that it cannot stress too strongly the importance of observing faithfully and fairly the provisions of section 342 of the Code and it is not sufficient compliance to string together a long series of facts and ask the accused what he had to say about them. Bearing in mind the aim and object of the section, which is to afford a fair and proper opportunity of explaining the circumstances which appeared against him, logically and rationally, the questioning must be done in such manner and in such a form which even an ignorant and illiterate person can appreciate and understand. Even otherwise, an accused would be somewhat perturbed when he is facing a charge and, therefore, fairness demands that each material fact should be put simply and separately. The Apex Court also noted that every error or omission to record the statement in that behalf would not necessarily vitiate a trial because errors of these type fall within the domain of curable irregularities. The fall out of such omission or errors in each case depends upon the degree of error and whether prejudice had been occasioned or is likely to have occasioned.

21. In Kuldip Singh and others(supra), the Apex Court held that the question of establishing prejudice does not arise in view of 9 the fact that the prosecution seeks to rely upon the incriminating circumstances to indicate the involvement of the accused.

22. The Apex Court in Basavaraj R Patil and others Vs State of Karnataka, reported in (2000) 8 SCC 740, had discussed the aims and object of section 313 of the Code as under:

"( 10 ) Dealing with the position as the Section remained in the original form under the old Code, a three Judge Bench of this Court (Fazal Ali, Mahajan and Bose, JJ.) interpreted the section in Hate Singh Bhagat Singh v. State of Madhya Bharat, AIR 1953 SC 468 that "The statements of the accused recorded by committal Magistrate and the Sessions Judge are intended in India to take the place of what in England and in America he would be free to state in his own way in the witness box; they have to be received in evidence and treated as evidence and be duly considered at the trial. "

........................................................................ ................................................................................. ................................................................................. ............................................................................

"( 20 ) At the same time it should be borne in mind that the provision is not intended to nail him to any position, but to comply with the most salutary principle of natural justice enshrined in the maxim "audi alteram partem". The word "may" in clause (a) of sub-section (1) in Section 313 of the Code indicates, without any doubt, that even if the court does not put any question under that clause the accused cannot raise any grievance for it. But if the court fails to put the needed question under clause (b) of the sub- section it would result in a handicap to the accused and he can legitimately claim that no evidence, without affording him the opportunity to explain, can be used against him. It is now well settled that a circumstance about which the accused was not asked to explain cannot be used against him.".

23. In Ajay Singh (Supra), the Supreme Court, in paragraphs 13 and 14 stated thus :

10
"13. The object of examination under this section is to give the accused an opportunity to explain the case made against him. This statement can be taken into consideration in judging his innocence or guilt. Where there is an onus on the accused to discharge, it depends on the facts and circumstances of the case if such statement discharges the onus.
14. The word "generally" in sub-section (1)(b) does not limit the nature of the questioning to one or more questions of a general nature relating to the case, but it means that the question should relate to the whole case generally and should also be limited to any particular part or parts of it. The question must be framed in such a way as to enable the accused to know what he is to explain, what are the circumstances which are against him and for which an explanation is needed. The whole object of the section is to afford the accused a fair and proper opportunity of explaining circumstances which appear against him and that the questions must be fair and must be couched in a form which an ignorant or illiterate person will be able to appreciate and understand. A conviction based on the accused's failure to explain what he was never asked to explain is bad in law. The whole object of enacting Section 313 of the Code was that the attention of the accused should be drawn to the specific points in the charge and in the evidence on which the prosecution claims that the case is made out against the accused so that he may be able to give such explanation as he desires to give.

24. In SH Lalsangzuala (supra) and Suraj Gupta (supra), this Court, for the failure of the learned trial Court to put incriminating evidence to the accused in his examination under section 313 CrPC, had set aside the conviction and sentence and had remanded the case to the learned trial Court for fresh consideration after examining the accused in accordance with law.

25. In view of what has been stated herein above, we are of the opinion that the examination of the accused appellant under section 313 CrPC, in the facts and circumstance of the case, do not satisfy the requirement of the section. Accordingly, conviction recorded and sentence awarded are hereby quashed. The matter is 11 remanded to the learned trial Court with a direction that the learned trial Court in accordance with the underlying principles of section 313 CrPC, shall put all the circumstances appearing against the accused appellant to him to enable him to explain the incriminating circumstances and provide him all opportunity to adduce evidence, if he wishes, in his defence. The learned trial Court is directed to complete the trial of the case within a period of 2 months from today. We also quash the statements of the accused appellant recorded earlier under section 313 CrPC. The learned trial Court would dispose of the case after hearing the parties.

26. Before parting with the records, we make it clear that we have not made any observation touching upon the merits of the case and the broad feature of the evidence of the prosecution witnesses, as indicated in the judgment, was, only for the purpose of bringing to the fore the shortcomings of examination of the accused under Section 313 CrPC.

27. In the result, the appeal is partly allowed.

28. The trial Court records be sent down forthwith.

            JUDGE                           CHIEF JUSTICE
gch