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 7, Cited by 14]

Supreme Court of India

Hori Lal And Anr vs State Of U.P on 8 September, 1969

Equivalent citations: 1970 AIR 1969, 1970 SCR (2) 237, AIR 1970 SUPREME COURT 1969, 1970 SC CRI R 315, 1970 MADLW (CRI) 115, 1970 ALLCRIR 393, 1970 2 SCJ 223, 1970 MADLJ(CRI) 521, 1970 CRI. L. J. 1665, (1970) 2 S C R 237 1970 MADLW (CRI) 15, 1970 MADLW (CRI) 15

Author: P. Jaganmohan Reddy

Bench: P. Jaganmohan Reddy, S.M. Sikri, G.K. Mitter

           PETITIONER:
HORI LAL AND ANR.

	Vs.

RESPONDENT:
STATE OF U.P.

DATE OF JUDGMENT:
08/09/1969

BENCH:
REDDY, P. JAGANMOHAN
BENCH:
REDDY, P. JAGANMOHAN
SIKRI, S.M.
MITTER, G.K.

CITATION:
 1970 AIR 1969		  1970 SCR  (2) 237
 1970 SCC  (1)	60
 CITATOR INFO :
 F	    1986 SC2192	 (2,3,4,5,6)


ACT:
Indian	 Penal	Code,  1860  (45  of  1860),  ss.  320	 and
326---Grievous injury  Fracture--Meaning of.



HEADNOTE:
The  appellants	 gave kanta blows resulting in a  number  of
injuries to a person.  Some of injuries were incised wounds,
some  contusions,  and	some abrasions.	  All  the  incised4
injuries except one showed that the bones had been cut.	  On
the question whether the conviction of the appellants  under
s. 326, I.P.C. for grievous hurt was justified or not;
HELD: The conviction under s. 326 was fully justified.
    In	order  to.  justify conviction	under  s.  326,	 the
injuries must satisfy the requirements of cl. 7 Dr cl. 8  of
s.  320	 of the Indian Penal Code, otherwise  they  will  be
treated	 as  simple injuries.  Clauses 7 'and 8	 of  s.	 320
I.P.C.,	 provide that an injury could only be designated  as
grievous if it is (1) a fracture or dislocation of a bone or
tooth,	or  (2)	 any  hurt which  endangers  life  or  which
causes the sufferer to be during the space of twenty days in
severe	   bodily  pain, or unable to  follow  his  ordinary
pursuits.  Fracture has	 not been defined in the Penal Code.
It  is not necessary that a bone should be cut	through	 and
through or that the crack must extend from the outer to	 the
inner  surface or  that there should be displacement of	 any
fragment  of  the bone.	 If there is a break by	 cutting  or
splintering of the bone or there is a rupture or fissure  in
it, would amount to a fracture within the. meaning of cl.  7
of  s. 320.  What has to be seen is whether the cuts in	 the
bones  noticed in the injury report are only superficial  or
do they effect a break in them. [242 H; 243 D--F]
    In	the  present case, some of  the	  incised   injuries
show   that   they  were bone deep and	were   described  as
cutting	 the  underlying  bone, which would show  that	they
were  fractures.  Apart from this the doctor said  that	 the
injuries were grievous.	 These injuries	 were  inflicted  by
Kantas which are dangerous weapons.
    Observations  contra in Po Yi Maung v. Ma E Tin,  A.I.R.
(1937)	Rang.  253 and Mutukdhar Singh	v.  Emperor,  A.I.R.
(1942)	Pat.  376,  disapproved.



JUDGMENT:

CRIMINAL APPELLAT JURISDICTION:Criminal Appeal No.70 of 1968.

Appeal by special leave from the judgment and order dated October 6, 1967 of the Allahabad High Court, Lucknow Bench in Criminal Appeal No. 164 of 1966.

R.K. Garg, S.C. Agarwal and Uma Dutta, for the appellants. O.P. Rana, for the respondent.

238

The Judgment of the Court was delivered by Jaganmohan Reddy, J. This appeal by special leave is directed against the judgment of the Allahabad High Court setting aside the conviction of Hori Lal and Bisram under s. 307 read with s. 34 of the I.P.C. and instead convicting them under s. 326 read with s. 34 I.P.C. and sentencing each of them to rigorous imprisonment for 5 years. The appellants. who are the residents of Bhitwa Gadan Khera are friends belonging to the same party. It was alleged that on June 14, 1964 Bisram's cattle strayed into the field and damaged the crop of Deo Dutt who is the nephew of Sagar Singh and Jeer Bahadur. In respect of this damage Deo Dutt and his partner Ram Bharose. complained to Bisram who along with some other persons went to the house of Deo Dutt and threatened him and the members of his family including Jeet Bahadur and Sagar Singh. Thereupon Deo Dutt lodged a complaint in the police station. Because of this complaint relations between the parties became strained as a result of which the accused stopped working for Jeet Bahadur and Sagar Singh and even asked the other members of his beradari to follow suit. On March 29, 1965 at about 5.30 p.m. Jeet Bahadur P.W. 2 along with his laborer Sri Pal deceased was reaping the harvest. The field of Sagar Singh P.W. 1 is situate just adjacent to the field of Jeer Bahadur with only a chak road between their fields. It is the prosecution case that on that day both the accused armed with kantas went to the field of Jeet BahAdur and challenged him. Immediately thereafter they began to deal kanta blows on Jeet Bahadur. Jeer Bahadur P.W. 2 cried out whereupon Sagar Singh P.W. 1 hearing the shouts rushed to his aid. Maya Ram P.W. 3 and Himachal and Ram Pal who were nearby also rushed to the aid of Jeet Bahadur. Accused Bisram is said to have fired a revolver at Sagar Singh but he did not receive any inquiry. Thereafter the accused ran away towards the village. As Jeet Bahadur was injured, Sagar Singh P.W. 1 took him to the police station and there lodged a report Ex. Ka-1 at about 9.55 p.m. on March 29, 1965. The investigation officer Bhanu Prakash Sharma, P.W. 5 investigated the crime,. prepared site plan, recorded statements of the witnesses and seized blood stained mud. Jeet Bahadur was admitted to the District hospital at Unnao. Dr. Srivastava examined him on March 30, 1965 at 8.30 a.m. and found as many as 10 injuries of which injuries 2 to 7 were incised wounds, injuries 1 and 9 contusions and injuries 8 and 10 abrasions. All the incised injuries except No. 7 showed that the bones had been cut. These injuries are as follows :--

"2. Incised wound .13" X 1" X bone vertically on the right half forehead just above the right eye brow.
239
3. Incised wound 1 1/4" >< 1/2" >( bone cutting the underlying bone lower p art left humerus just above the left elbow on the back of left arm.
4. Incised wound obliquely 5" X 2" X bone cutting the underlying radius and above left in the middle of the left forearm back.
5. Incised wound 5"X I"X bone on the back of the left forearm lower I/3rd. Slightly obliquely cutting both the bones of left forearm.
6. Incised wound 4 1/2"X 1" bone on the left leg middle back and laterally cutting the underlying tibia bone shaft."

The defence of the accused is that they had been falsely implicated. The prosecution examined Sagar Singh P.W. 1, Jeet Bahadur P.W. 2 and Maya Ram P.W. 3 as eye witnesses and since Sri Pal one of the eye witnesses died after his evidence was recorded by the committing magistrate, his deposition was admitted and treated as evidence under s. 33 of the Evidence Act (Ex. Ka-11). The learned Sessions Judge. believed the eye witnesses and relying upon Ex. Ka-3 convicted the accused under s. 307 read with s. 34. The learned Judge however acquitted them of the second charge of attempting to murder P.W. 1 with pistol.

In this appeal Mr. S.C. Agarwala learned counsel for the appellants contends firstly, that the injuries as found by the doctor do not justify the conviction of the appellants of grievous hurt inasmuch as there is no evidence that any of the bones was fractured or that the injured person was disabled for 20 days or more; secondly, that the contusions found on P.W. 2 would clearly belie the evidence of the eye witnesses that the injuries were inflicted by a kanta, and thirdly, that the deposition of Sri Pal ought not to have been admitted in evidence under s. 33 because the death of Sri Pal has not been strictly proved. The main question which requires to be determined in this case is whether there is sufficient evidence to establish that ,he appellant had caused the injuries found on P.W. 2, and if so, having regard to the injuries what is the offence which the appellants have' committed. It appears to us that there is sufficient credible evidence of the eye witnesses to prove beyond doubt that the appellants had caused injuries to P.W. 2. Even if the evidence of P.W. 1 and P.W. 2 who. are brothers, of whom P.W. 2 is the victim, is for the moment not considered, there is no reason why the evidence of P.W. 3 Maya Ram ought not 240 to be relied upon. According to Maya Ram, he was in the Kallian when he heard the cries of Jeet Bahadur and rushed. He says, "it was the time of about 5 or 5.30' p.m. I heard an .alarm raised in the field of Jeet Bahadur. I and Himachal ran to that side. Ram Pal was coming up running from the western side. In the field of Jeet Bahadur, I saw Bisram and Hori Lal accused present in court beating Jeet Bahadur with kantas. We raised alarm. After assaulting Jeet Bahadur Hori Lal and Bisram accused went away towards the east. Sagar Singh was coming up running from his chak. Sagar Singh was raising alarm. Bisram accused fired the pistol at Sagar Singh, but Sagar did not sustain any injury. I saw injuries on the body of Jeet Bahadur. After it we took Jeer Bahadur to Hasanganj on a cot." The witness was cross-examined at length but now here has it been suggested that he is an interested witness or he is speaking untruth. Both the Sessions Court as well as the High Court relied upon his evidence which according to them fully corroborated the evidence of P.Ws. 1 and 2. The fact that some contusions and abrasions were found on P.W. 2 does not impair the evidence of these witnesses because the doctor was not asked whether the injuries were possible if kanta blows are given. It is quite possible to find contusions where two persons are giving blows with kantas which have also blunt asides. Unless definite suggestions are made and the impossibility of finding any such injuries with kanta blows is elicited, we will not be justified merely on a submission from the bar to accept it and discard the evidence of the eye witnesses. We, therefore, find no valid reason in not accepting the concurrent findings of both the courts that the appellants had caused injuries to P.W. 2 as spoken to by the witnesses. these circumstance.s, it is unnecessary for us to express any view on the question whether the evidence of the investigating officer Bhanu Prakash Sharma that 'it has been learnt that Sri Pal has died' is sufficient to prove the death of Sri Pal in order to admit the deposition of Sri Pal in the Committal Court under s. 33 of the Evidence Act.

It now remains to consider whether the conviction of the appellants under s. 326 for grievous hurt is justified. The answer to this question would depend on the nature of the injuries which have been found on P.W. 2, namely, whether they are simple or grievous. In order to justify conviction under s. 326. injuries on P.W. 2 must satisfy the requirements of cl. 7 or cl. 8 of s. 320 of the Indian Panel Code, otherwise they will be treated as simple injuries. Clauses 7 and 8 of s. 320 I.P.C. provide that an injury could only be designated as grievous if it is (l) a fracture or dislocation of a bone or tooth, or (2) any hurt which 241 endangers life or which causes the sufferer to. be ,during the space of twenty days in severe bodily pain, or unable to follow his ordinary pursuits.

It is contended by the learned counsel for the appellant that none of the injuries 2 to 6 which were inflicted on P.W. 2 discloses that there is a fracture or dislocation of any bone. These injuries, it is said, at the most show that the particular bones on which the injuries were inflicted were cut which however does not amount to a fracture. It is true that fracture has not been defined in the penal code. It is sometimes thought as in the case of Po Yi Maung v. Ma E Tin(1) that the meaning of the word fracture would imply that there should be a break in the bone and that in the case of a skull bone it is not merely sufficient that there is a crack but that the crack must extend from the. outer surface of the skull to the inter surface. In Mutukdhar Singh v. Emperor(2) it was observed that if the evidence is merely that a bone has been cut and there is nothing whatever to indicate the extent of the cut, whether a deep one or a mere scratch on the:

surface of the bone, it will be difficult to infer that the injury is a grievous hurt within the meaning of s. 320 of the Panel Code. In our view, both these assumptions are misleading. It is not necessary that a bone should be cut through and through or that the crack must extend from the. outer to the inner surface or that there should be displacement of any fragment of the bone. If there is a break by cutting or ,splintering of the bone or there is a rupture or fissure in it, would amount to. a fracture within the meaning of el. 7 of s. 320. What we have to see is whether the. cuts in the bones noticed in the injury report are only superficial or do they effect a break in them. The nature of the injuries as spoken to by the doctor in his evidence, discloses the length, breadth and depth of each injury. So. far as the depth of the injuries Nos. 3, 4, 5 and 6 is concerned, each one of the injuries shows that it is bone deep and they are described as cutting the underlying bone. in injury 3 left humerus, in injury 4 radius, in injury 5 both the bones of the left forearm and in injury 6 the tibia bone shaft have been cut which would show that they are fractures. Apart from this the doctor as noticed earlier has in his evidence said that these injuries are grievous. It is contended that the doctor has not disclosed the reason why he thinks that the injuries were grievous. But in our view the doctor would not be unaware of what injuries are grievous or what are simple. At any rate, the nature of the injuries considered with the evidence of the doctor would undoubtedly establish that all the aforesaid"' (1) A.I.R. (1937') Rang 253. (2) A.I.R. (1942) Pat. 376.
242

injuries were grievous. these injuries were inflicted by kantas which are dangerous weapons and hence the conviction under s. 326 is fully justified.

The appeal fails and it is dismissed.

Y.P.				  Appeal dismissed.
243