Bombay High Court
Shaikh Amjad Sk. Asad vs The State Of Maharashtra on 20 October, 2012
Author: U.D. Salvi
Bench: A. H. Joshi, U. D. Salvi
Cri.Appeal No.19/2011 with
Cri.Appeal Nos.95/2011,
97/2011 & 318/2011
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
BENCH AT AURANGABAD
CRIMINAL APPEAL NO.19 OF 2011
1. Shaikh Amjad Sk. Asad,
Age 20 years, Occ. Business,
R/o Bismilla Colony,
Aurangabad.
2. Shaikh Asad Shaikh Lal,
Age 48 years, Occ. Business,
R/o as above.
3. Javedkhan Ajamkhan,
Age 21 years, Occ. Labour,
R/o Asefiya Colony,
Aurangabad. ... APPELLANTS
VERSUS
The State of Maharashtra
(Copy to be served on Public
Prosecutor, High Court of
Bombay, Bench at Aurangabad) ... RESPONDENT
.....
Shri N.S. Ghanekar, Advocate for appellants
Shri S.D. Kaldate, A.P.P. for respondent
.....
W I T H
CRIMINAL APPEAL NO.95 OF 2011
Shaikh Feroz s/o Shaikh Akbar,
Age 35 years, Occ. Labour,
R/o Bismillah Colony,
Aurangabad. ... APPELLANT
::: Downloaded on - 09/06/2013 19:18:53 :::
Cri.Appeal No.19/2011 with
Cri.Appeal Nos.95/2011,
97/2011 & 318/2011
2
VERSUS
1. The State of Maharashtra
(Copy to be served on Public
Prosecutor, High Court of
Bombay, Bench at Aurangabad)
2. Jarina Begum Shaikh Asad,
Age 30 years, Occ. Nil,
R/o Bismillah Colony,
Aurangabad.
3. Shaikh Shakil s/o Shaikh Mahemood,
Age 51 years, Occ. Business,
R/o Juna Bazar, Aurangabad ... RESPONDENTS
.....
Shri Sandeep Ladda, Advocate holding for
Shri S.G. Ladda, Advocate for appellant
Shri S.D. Kaldate, A.P.P. for respondent No.1
Shri N.S. Ghanekar, Advocate for respondent No.2.
.....
W I T H
CRIMINAL APPEAL NO.97 OF 2011
Shaikh Feroz s/o Shaikh Akbar,
Age 35 years, Occ. Labour,
R/o Bismillah Colony,
Aurangabad ... APPELLANT
VERSUS
1. The State of Maharashtra
(Copy to be served on Public
Prosecutor, High Court of
Bombay, Bench at Aurangabad)
2. Shaikh Amjad s/o Shaikh Asad,
Age 22 years, Occ. Business,
R/o Bismillah Colony,
Aurangabad.
::: Downloaded on - 09/06/2013 19:18:53 :::
Cri.Appeal No.19/2011 with
Cri.Appeal Nos.95/2011,
97/2011 & 318/2011
3
3. Shaikh Asad s/o Shaikh Lal,
Age 50 years, Occ. Business,
R/o as above.
4. Jawedkhan s/o Ajamkhan,
Age 32 years, Occ. Business,
R/o as above. ... RESPONDENTS
.....
Shri Sandeep Ladda, Advocate holding for
Shri S.G. Ladda, Advocate for appellant
Shri S.D. Kaldate, A.P.P. for respondent No.1
Shri N.S. Ghanekar, Advocate for respondent Nos.2 to 4
ig .....
W I T H
CRIMINAL APPEAL NO.318 OF 2011
The State of Maharashtra
through Begumpura Police
Station, Aurangabad ... APPELLANT
VERSUS
1. Shaikh Amjad Sk. Asad,
Age 20 years,
R/o Bismillah Colony,
Aurangabad.
2. Sk. Asad Shaikh Lal,
Age 48 years,
R/o as above.
3. Jawedkhan Ajamkhan,
Age 21 years,
R/o Asefiya Colony,
Aurangabad.
4. Jarina Begum Sk. Asad,
Age 30 years,
R/o Bismillah Colony,
Aurangabad
::: Downloaded on - 09/06/2013 19:18:53 :::
Cri.Appeal No.19/2011 with
Cri.Appeal Nos.95/2011,
97/2011 & 318/2011
4
5. Shaikh Shakil Sk. Mahemood,
Age 51 years,
R/o Juna Bazar,
Aurangabad ... RESPONDENTS
.....
Shri S.D. Kaldate, A.P.P. for appellant
Shri N.S. Ghanekar, Advocate for respondents 1 to 3 & 5
.....
CORAM:
A.H. JOSHI AND
ig U.D. SALVI, JJ.
DATED:
20th October, 2012.
Date of reserving judgment : 27/8/2012
Date of pronouncing judgment : 20/10/2012
JUDGMENT (Per U.D. Salvi, J.)
1. These appeals arise out of the judgment and order dated 31.12.2010, passed by the learned Additional Sessions Judge-4, Aurangabad in Sessions Case No.307/2009.
2. Learned Additional Sessions Judge-4, Aurangabad convicted and imposed sentences on the appellants/ accused in Criminal Appeal No.19/2011 on different counts as under :
i) The appellants/ accused in Criminal ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 5 Appeal No.19/2011 were sentenced to suffer R.I. for seven years and to pay fine of Rs.2000/-
each, and in default of payment of fine to further undergo S.I. for six months each for commission of the offence punishable under Section 304-II of the Indian Penal Code, 1860.
ii) The appellant/ accused No.1 in Criminal Appeal No.19/2011 was sentenced to suffer R.I. for one year and to pay fine of Rs.1000/-, and in default of payment of fine to undergo further S.I. for one month for commission of the offence punishable under Section 201 of the Indian Penal Code, 1860.
iii) The appellant/ accused No.2 in Criminal Appeal No.19/2011 was sentenced to suffer R.I. for five years and to pay fine of Rs.2000/-, and in default of payment of fine to further undergo S.I. for six months for commission of the offence punishable under Section 307 of the Indian Penal Code, 1860.
iv) All sentences imposed were to run ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 6 concurrently.
3. The appellants/ accused in Criminal Appeal No.19/2011 have questioned their conviction and the consequent imposition of sentences on them.
4. The State has challenged the entire verdict of the learned trial Court in Criminal Appeal No. 318/2011.
5. Criminal Appeal No.95/2011 and Criminal Appeal No.97/2011 have been preferred by the complainant at whose instance the crime in question in Criminal Appeal No.19/2011 - C.R. No.I-55/2009, dated 22.10.2009 under Sections 307, 324, 325, 504 read with Section 34 of the Indian Penal Code was registered with Begumpura Police Station, Aurangabad. The appellant/ complainant in the Criminal Appeal No.95/2011 has challenged the acquittal of the respondents/ accused Nos.2 and 3 of the offences punishable under Sections 143, 147, 148, 120-B, 302 read with Section 149, 307 read with Section 149, 324 read with Section 149, 504 read with Section 149 and 201 read with Section 149 of ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 7 the Indian Penal Code, 1860 in Sessions Case No. 307/2009. The appellant/ complainant in Criminal Appeal No.97/2011 has questioned the conviction of the respondents/ accused Nos.2 to 4 under Section 304-II of the Indian Penal Code instead of their conviction under Section 302 of the Indian Penal Code, 1860 in Sessions Case No.307/2009.
6. The present case arises out of a quarrel which took place, admittedly, on the street abutting Azhar Kirana Shop, Bismillah Colony, Aurangabad, in the limits of Begumpura Police Station some time between 1.30 p.m. and 2.00 p.m. on 22.3.2009. According to the complainant, Shaikh Feroz, he and his brothers intervened to pacify accused No.1 Shaikh Amjad, who was giving abuses to their nephew Shaikh Salman s/o Shaikh Nazir in the presence of his father accused No.2 Shaikh Asad and his friend accused No.3 Javed Pathan. Accused No.2 Shaikh Asad and accused No.3 Javed Pathan in turn started abusing them and accused No.1 Shaikh Amjad started assaulting Salman with fist and kick blows.
About that time, the complainant added, he and Shaikh Nazir tried to disengage accused No.1 Shaikh Amjad from ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 8 the assault, and thereupon accused No.2 Shaikh Asad and accused No.3 Javed Pathan started assaulting them with fist and kick blows, and accused No.3 Javed Pathan handed over gupti to accused No.1 Shaikh Amjad and caught hold of his brother Shaikh Nazir and then the accused No.1 Shaikh Amjad gave blows with gupti on stomach and person of Shaikh Nazir. The complainant further disclosed that when his brother Shaikh Afroz intervened to save Shaikh Nazir, the accused No.2 Shaikh Asad gave blows with hockey stick on his head and right hand. The complainant further disclosed that his sister Rehanabegum was also abused and manhandled and, thereafter, the accused No.1 Shaikh Amjad and accused No.3 Javed Pathan ran away from the said place.
7. Admittedly, Shaikh Nazir was admitted to Government Medical College & Hospital, Ghati, Aurangabad with bleeding injuries and he succumbed to those injuries at the said hospital thereafter. One more crime punishable under Section 302 of the Indian Penal Code, 1860 was added to the list of offences allegedly committed by the appellants/ accused upon the demise of Shaikh Nazir.
::: Downloaded on - 09/06/2013 19:18:53 :::Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 9
8. According to the prosecution, the accused No. 1 Shaikh Amjad discovered gupti used in the crime from Salim Ali Sarovar, a lake in the vicinity of Delhi Gate, Aurangabad; and the accused No.2 Shaikh Asad discovered hockey stick used in the crime from the roof of his house; and the accused No.5 Shaikh Shakil showed the place of offence. Nothing was seized from the place of offence. Clothes of the deceased Shaikh Nazir as well as the clothes on the person of the accused No. 1 Shaikh Amjad and accused No.3 Javed Pathan were seized. Seized articles were duly sent to the Forensic Science Laboratory for further scientific investigation. Statements of witnesses were recorded.
Post mortem examination of the body of deceased Shaikh Nazir was conducted in the Forensic Department of Government Medical College & Hospital, Aurangabad on 23.3.2009. The police collected injury certificate as well as medical papers from Apex Superspeciality Hospital, Aurangabad, where the injured Shaikh Afroz had received medical treatment. On completion of investigation, the charge sheet was duly lodged against the accused.
::: Downloaded on - 09/06/2013 19:18:53 :::Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 10
9. In course of time, the case was committed to the Court of Sessions and the learned Additional Sessions Judge, Aurangabad framed charges under Sections 143, 147, 148, 120-B, 302 read with Section 149, 307 read with Section 149, 324 read with Section 149, 504 read with Section 149 and Section 201 read with Section 149 of the Indian Penal Code, 1860 against all the accused. The accused pleaded not guilty and claimed to be tried.
10. The prosecution examined 11 witnesses including injured Afroz, two Medical Officers, panchas to the seizures and discoveries made, persons involved in the incident, a passer-by and investigating officers. Results of scientific investigation conducted by Forensic Science Laboratory were also placed before the Court. Human blood of 'A' Group -
blood group of the deceased was detected on the cut shirt of the deceased as well as on cuff of left sleeve of the full open shirt of accused No.1 Amjad. Besides denouncing the prosecution case as a false one, the accused No.1 Amjad and accused No.4 Zarina examined ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 11 themselves.
11. Occurrence of incident opposite Azhar Kirana Shop around 2.00 p.m. on 22.3.2009 and description of the locale was generally admitted by the defence except the manner in which it had occurred. According to the accused No.1 Amjad, his comment "Masti Me Aaya Kya?"
made in response to P.W.5 Shaikh Salman's conduct to shock him with a cut of his motorcycle evoked a violent response from P.W.5 Shaikh Salman and his relations P.W.1 Feroz, P.W.7 Afroz and the deceased Nazir inasmuch as they assembled in front of his residence with arms in their hands - Salman with knife and others with wooden logs, and gave call "Amjad Bahar Nikal", and thereafter started beating him after he stepped out of his house; and when Salman was about to assault him with knife, accused No.2 Zarinabegum caught the knife and sustained a bleeding injury; and in a beating received by him, his right hand was fractured, and in an ensuing scuffle between him and Salman thereafter the knife in hand of Salman fell down; and he had given a blow with that knife on the right side of the stomach of the deceased Nazir to defend himself and the ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 12 deceased Nazir had sustained injury to his hand while the knife was taken out of stomach; and thereafter he fled away from the spot, leaving behind the knife, out of fear of further assault.
12. D.W.2 Zarina, the accused No.4 in the case, corroborated the appellant/ accused No.1 as regards the occurrence of the incident and the manner in which she had sustained injuries.
13. The learned trial Court, it is revealed, did not whole-heartedly believe the prosecution version and found the alleged involvement of accused No.4 Zarina and accused No.5 given in the crime, a suspect.
Learned trial Court ignored the evidence of P.W.4 Azizkhan, a chance witness and based its findings on the evidence of the complainant, P.W.1 Feroz, P.W.3 Bashir, P.W.5 Salman and P.W.7 Shaikh Afroz. Learned trial Court viewed the incident as a free fight between the parties and embarked on exploration of the evidence so as to find out as to which party was aggressive, and opined that the evidence of the said four witnesses, though interested, is rather convincing as regards the ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 13 roles of the accused No.1 Amjad, accused No.2 Asad and accused No.3 Javed as aggressors armed with weapons in light of the defence they adopted. As regards the injuries sustained by accused No.1 Amjad and accused No.4 Zarina, learned trial Court did accept that the said accused had sustained those injuries and the same had remained unexplained, but such injuries might have been caused in a free fight between two groups. Based on this premise, learned trial Court passed the verdict of guilt as against the appellants/ accused.
14. Learned Advocate Mr. Ghanekar for the appellants/ accused submitted that the prosecution has been guilty of suppressing the genesis of incident and none of the witnesses to the incident offered any explanation for the injuries sustained by the accused.
On this backdrop, he submitted, the defence that the accused exercised their right to defend themselves and the incident was result of such exercise of right of private defence stood probabalized, more particularly, in context with the testimonies of D.W.1 Amjad and D.W. 2 Zarina. To reinforce his submissions, he invited the attention of the Court to the following judgments :
::: Downloaded on - 09/06/2013 19:18:53 :::Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 14
1) 2009 Cri.L.J. 2274 (SC) (State of Uttar Pradesh V s. Gajeysingh & anr.)
2) AIR 2008 SC 3284 (Satyanarayan Yadav Vs. Gajanna)
3) 1976 Cri.L.J. 1736(1) SC.
(Laxmisingh & ors. Vs. State of Bihar)
4) 1997 Cri.L.J. 3839 (Sarjerao Gaikwad Vs. State of Maharashtra)
5) 2008 Cri.L.J. 1651 (Baburao & ors. Vs. State of Punjab)
6) AIR 2002 SC 2980 (Subramani & ors. Vs. State of Tamil Nadu).
He urged the Court to eschew hypertechnical approach and to pragmatically view the evidence for assessing the plea of exercise of right of private defence. According to him, the evidence concerning the exercise of right of private defence is not to be weighed in golden scales. If such approach is adopted, he submitted, it can be seen that the appellants/ accused deserved acquittal in the present case.
15. On the other hand, learned Advocate Mr. Ladda for the appellant/ complainant in Criminal Appeal Nos.
95/2011 and 97/2011 submitted that there was no life ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 15 threat to the accused No.1 from the deceased Nazir and the exercise of right of private defence at the most could have been against P.W.5 Shaikh Salman, who was allegedly wielding knife, and such right ceased to be available the moment it came in the hand of Amjad.
According to learned Advocate Mr. Ladda for the complainant, the intention to kill the deceased Nazir was manifest from the fact that the knife completely penetrated vital organ of the deceased and was moved thereafter. He pointed out that the situation at the material time was under control of Amjad when he took away his mother P.W.2 Zarina from the spot. The fact that the accused No.2 Shaikh Asad had caused injury to P.W.7 Shaikh Afroz with hockey stick, he argued, is enough to show that the accused No.1 Amjad was not alone and helpless. He submitted that recovery of sticks in a counter case was disbelieved by the learned trial Court and likewise causing of injury to accused Zarina stood falsified in her cross-examination in the said case. He urged the Court to disbelieve the defence as the defence did not examine any independent witness in its support. According to him, the facts in the case cannot be covered by any of the exceptions ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 16 under Section 300 of the Indian Penal Code, 1860 and as such, the act of killing deceased Nazir was nothing else but plain murder.
16. Learned Advocate Mr. Ladda for the complainant relied upon following judgments to assist the Court on the points as enumerated hereinbelow :
(I) Intention to kill :
1. AIR 1972 SC 2574 (Chahat Khan Vs. State of Haryana)
2. AIR 1980 SC 448 (Mannam Balaswamy Vs. State of A.P.)
3. AIR 1994 SC 1400 (Babubhai Ranchodbhai Patel & anr. Vs. State of Gujarat) (II) Single injury leading to murder :
1. AIR 2008 SC 1854 (Bavisetti Kameshwara Rao @ Babal Vs. State of A.P.)
2. 2008 AIR SCW 4271 (Katta Surendra Vs. State of U.P.)
3. AIR 2006 SC 2659 (1) (Pappu Vs. State of Madhya Pradesh) (III) Applicability of exception :
1. 2008 AIR SCW 5689 (Bangaru Venkata Vs. State of Uttar Pradesh) ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 17
2. AIR 1978 SC 1082 (Pandurang Narayan Jawalekar Vs. State of Maharashtra)
3. AIR 1993 SC 2426(1) (Kikarsingh Vs. State of Rajasthan)
4. AIR 1956 SC 99 (Narayan Nair Raghavan Nair Vs. State of Travancore - cochin) (IV) Private Defence ig :
1. AIR 1978 SC 414 (Vishvas Aba Kurane Vs. State of Maharashtra etc.)
2. Appeal (Crl.) No.30/2004 & 31/2004 Dated : 24.2.2005 (Mangu Khan & ors. Vs. State of Rajasthan)
17. A clear fact emerges from reading of the evidence of the persons involved in the incident in conjunction with undisputed piece of evidence - scene of offence panchanama (Exhibit 38) that the incident had occurred on a street abutting Azhar Kirana Shop in front of the residence of the appellants/ accused. It can also be seen from the conjoint reading of the prosecution evidence as well as the evidence adduced on behalf of the defence that the utterances made by Amjad
- in words of D.W.1 Amjad - "Masti Me Aaya Kya?"
addressed to P.W.5 Salman ignited the incident.::: Downloaded on - 09/06/2013 19:18:53 :::
Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 18
18. According to the prosecution witnesses, they went to the said place after leaving their residence situated 2 or 3 houses apart to pacify the accused persons, and the accused persons had assaulted them by kicks and fist blows, and about that time the accused No.3 Javed took out gupti (Article 9) from his back side and handed it over to accused No.1 Amjad and the accused No.3 Javed caught hold of deceased Shaikh Nazir from back side and accused No.1 Amjad gave blows with gupti (Article 9) on stomach of the deceased Nazir.
19. According to P.W.1, Feroz, the complainant, accused No.1 Amjad gave blow with gupti on stomach and right hand of the deceased; and initially when P.W.7 Afroz went there to save the deceased, the accused No.2 Asad gave a blow with hockey stick (Article 8) on his head. Curiously, he expressed ignorance about the injuries sustained by accused No.1 Amjad and Zarinabegum in the incident. In his cross-examination, he deposed, except they, their relatives and the accused persons, no others were present there and none amongst them, i.e. the persons involved in the incident ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 19 and their relatives, were having any weapon with them and nobody assaulted any of the accused persons.
However, at the close of his long cross-examination, he volunteered a statement that after the accused Amjad assaulted the deceased the hand of Amjad was fractured, without further elaborating how it got fractured. This fact shows that he was knowing the fact of fracture sustained by Amjad, yet he did not reveal anything about it till a suggestion was made to him that they had assaulted Amjad by a stick leading to the fracture of the hand of Amjad.
20. Cross-examination of P.W.1 Shaikh Feroz further reveals that he made improvements in his testimony as under :
(a) That, Shaikh Shakil brought Shaikh Nazir on motorcycle,
(b) That, all accused persons abused them and assaulted them by fist and kick blows.
(c) That, the accused Javed took out gupti from the back side of his person.::: Downloaded on - 09/06/2013 19:18:53 :::
Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 20
21. P.W.3 Shaikh Bashir gave more or less similar version of the incident as given by P.W.1 Feroz.
However, he admitted a fact in his cross-examination that at the time of the incident Zarinabegum had sustained injury due to cutting of her fingers. His testimony also suffered from the vice of improvement.
His cross-examination demonstrated that he made improvements in his testimony as under :-
(i) That, they saw Zarina abusing and beating Salman.
(ii) That the accused abusing them and assaulting them with fist and kick blows.
(iii) That the accused No.3 Javed handed over gupti to accused No.1 Amjad.
(iv) That Javed caught hold of the deceased Nazir.
(v) That after the incident, the accused ran away from the spot.
22. Significantly, P.W.4 Azizkhan, a passerby, who claimed to be an eye witness, chose to remain ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 21 ignorant about the injuries sustained by accused No.1 Amjad and accused No.4 Zarina and towed line of P.W.1 Feroz.
23. While singing more or less the same tune as that of P.W.1 Feroz in his examination-in-chief, the P.W.5 Shaikh Salman interestingly revealed in his cross-examination that he tried to snatch weapons from the hands of accused No.1 Amjad and accused No.2 Asad and yet had not sustained injuries to his hand. He too deposed that the accused No.4 Zarinabegum had not sustained injuries on her fingers at the time of incident and nobody from them assaulted Zarinabegum and Amjad, and he remained ignorant regarding the fracture sustained by accused No.1 Amjad. His cross-examination further revealed that he had made improvement in his testimony as follows :-
(a) That, the accused abused and assaulted them.
(b) That the accused Javed handed over gupti to accused Amjad at the time of arrival of his father Nazir.::: Downloaded on - 09/06/2013 19:18:53 :::
Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 22
(c) That Amjad gave blow with gupti on the hand of his father.
(d) That the accused Asad gave blow on the head of Afroz and Feroz.
24. Spectrum of evidence adduced certainly leads one to believe that the injuries were sustained by the persons from both the sides in the incident which occurred in front of the house of the accused on 22.3.2009. However, both the parties have come out with their respective versions of the incident wherein the prosecution version lacks in explanation regarding injuries sustained by the accused. Though the accused No.1 Amjad was candid enough to give the account of the injury caused to the deceased Nazir, the prosecution witnesses not only remained reticent about how the injuries were caused to the accused No.1 Amjad and accused No.4 Zarina, but even dismissed the fact that the injuries were sustained by accused No.1 Amjad and accused No.4 Zarina in course of the incident. In this backdrop, the observations made by the learned trial Court that such injuries might have been caused in a ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 23 free fight between two groups is nothing but a conjecture and, therefore, the plea of exercise of the right of private defence made by the accused warrants anxious consideration.
25. After going through the judicial pronouncements of the Hon'ble Apex Court in the cases cited on behalf of the appellant/ accused in Criminal Appeal No.19/2011, it can be seen that the proof of the exercise of right of private defence is not as onerous on the accused claiming such right as it is on the prosecution, and preponderance of probability in favour of such plea is sufficient and the Court, while considering the issue of extent of the right of private defence, has to pragmatically view the fact situation and is not expected to weigh the circumstances in golden scales for that purpose.
26. In Gajesingh's case (supra), Gajesingh and Rajpalsingh, duo of brothers, were charged with murder of Lakhiram by single gunshot allegedly fired from a licenced gun of their father by Rajpalsingh in course of the fight between Lakhiram and Gajesingh in front of ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 24 their (accused's) house. Both the accused were convicted of the offence under Section 302 read with Section 34 of the Indian Penal Code, 1860 and were sentenced to imprisonment for life by the learned trial Court. In the appeal preferred from the judgment of the High Court upholding the said conviction and sentence the Hon'ble Apex Court, after having considered the defence version that Lakhiram was killed by the father of the accused Meharsingh on seeing his sons being assaulted by lathi and balkathi, accepted the plea of right of private defence. Acceptance of such plea of right of private defence was propelled due to non explanation of injuries sustained by the accused in the incident.
27. In the instant case, we have more or less the similar situation. Pertinently, the incident had occurred in front of the residence of the accused, where, according to the accused No.1 Amjad, the P.W.5 Salman, P.W.1 Feroz, P.W.7 Afroz, the deceased Nazir, armed with weapons i.e. Salman with knife and others with wooden logs assembled in front of their house some 10 minutes after he had rebuked P.W.5 Salman with ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 25 utterances "Masti Me Aaya Kya?", and called him to step out of his residence. This fact clearly points out as to who were the aggressors and whether the incident was generated out of a free fight.
28. The accused No.1 Amjad further deposed that his mother Zarina intervened and had sustained bleeding injuries on catching knife in the hand of P.W.5 Salman when he was about to assault him with knife. He added that he sustained fracture to his right hand as a result of all of them beating him. Injuries sustained by the accused No.1 Amjad and accused No.4 Zarina do add weight to the defence version. Thus, preponderance of probability of occurrence of the incident as deposed by accused No.1 Amjad and accused No.4 Zarina becomes manifest particularly in absence of explanation in the prosecution version of the incident regarding occurrence of such injuries. He added that in the scuffle between him and P.W.5 Salman, the knife in the hands of P.W.5 Salman fell down, which he lifted and used it for giving blow on the right side of the stomach of the deceased Nazir.
::: Downloaded on - 09/06/2013 19:18:53 :::Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 26
29. Detection of human blood stains of Group "A"
blood - the blood group of the deceased Nazir on the left sleeve of the shirt of the accused No.1 Amjad and no other part point out to a pertinent fact that the blow of knife was given by the accused No.1 Amjad with his left hand on the right hand side of stomach of the deceased Nazir facing him. This sounds probable in the circumstances wherein right hand of the accused No.1 Amjad was fractured and made defunct in the assault leaving no option but to use his left hand. This further probabalizes the accused No.1 Amjad's version that he had given blow of knife on the stomach of the deceased Nazir after his hand was fractured in the assault.
30. These revelations, however, beg a question as to whether the accused No.1 Amjad had exceeded his right of private defence when the knife from the hand of P.W.5 Salman fell down. To answer this question, one has to further probe into the facts. Injury sustained by accused No.1 Amjad, fracture of right hand probabalizes a fact of assault on the accused No.1 ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 27 Amjad with sticks particularly in absence of an explanation surfacing in the prosecution evidence therefor.
31. Stick is no less a deadly weapon than knife and is sufficient to instill in the mind of the victim who had already suffered fracture of hand, fear or apprehension of either losing life or of suffering one more grievous injury in case of assault with such weapon. There was no reason for accused No.1 Amjad not to entertain such apprehension after having suffered fracture to his right hand due to the assault with sticks. Even after the knife fell from the hands of P.W.5 Salman, the accused No.1 Amjad, who was facing a reasonable apprehension of threat to himself was not expected, as in the words of the Hon'ble Apex Court, to modulate his defence step by step with any arithmetical exactitude of only that much which is required in the thinking of a man in ordinary times or under normal circumstances. Self preservation was the paramount consideration in the eyes of the accused No.1 Amjad at the material time as it is predominant basic instinct in all living being. Even a mighty tiger with claws ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 28 and paws in his armoury attacks relatively defenceless human being out of fear; and the accused No.1 Amjad being not an exception, was not expected to act differently.
32. The deceased Nazir had sustained the following injuries due to use of weapon like knife/ gupti (Article 9) :-
(1) Clean cut injury admeasuring 3.5 cm x 1 cm x subcutaneous, on approximation 4 cms., margin clean cut both angles acute horizontally and tailing over lateral angle.
(2) Clean cut stab wound admeasuring 3.5 cm x 1 cm x cavity deep, on approximation 7 cms., elliptical in shape, obliquely placed, lower angle directed medially and both angles acute with undermining of medial margin.
33. According to P.W.2 Dr. Jambure, the Mortician, the weapon was moved after piercing it in abdomen. This fact, however, has to be viewed in light of the disclosure in the cross-examination of P.W.2 Dr. ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 29 Jambure that during stabbing there is considerable relative movement between assailant and victim, and the movement of blade of weapon following the stab can be altered on account of such movement.
34. Evidence shows that there existed circumstances which would have reasonably caused apprehension in the mind of anyone facing the assault made by group of men armed with knife and sticks that he was either to meet his end or suffer grievous hurt at the hands of the assailants, and the accused No.1 Amjad could not have been an exception to feel otherwise under such circumstances. Undisputedly, the accused No.1 Amjad and others fled from the scene of offence. The accused No.1 Amjad deposed that he ran away from the spot out of the fear of assault by Salman, Afroz and Feroz on him. Nothing better than this emanates from the evidence to shed light on the then mental condition of the accused No.1 Amjad.
35. As regards accused No.2 Shaikh Asad, there is evidence of P.W.7 Shaikh Afroz that he was assaulted by the accused No.2 Shaikh Asad on right side of his head ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 30 and near right eye with hockey stick (Article 8) when he rushed to save Shaikh Nazir. P.W.7 Shaikh Afroz averred about his hospitalisation thereafter. Though the prosecution did not examine anybody from Government Medical College & Hospital (Ghati), Aurangabad, the evidence of P.W.9 Dr. Bhavna Takalkar corroborates the fact of hospitalisation of P.W.7 Shaikh Afroz for medical treatment of head injury at Apex Hospital, Aurangabad between 23.3.2009 and 25.3.2009. She produced medical case papers (Exhibit 67) and case papers (Exhibit 69) and revealed the medical history of assault with hockey stick by Shaikh Afroz. P.W.1 Shaikh Feroz, P.W.3 Shaikh Bashir and P.W.5 Shaikh Salman also averred about role of accused No.2 Shaikh Asad in the crime. Discovery of hockey stick (Article
8) by accused No.2 Shaikh Asad is one more piece of evidence incriminating the accused No.2 Shaikh Asad in the present case.
36. Accused No.2 Shaikh Asad took defence of plain denial before the trial Court. However, before us, he has joined the chorus of the plea of exercising right of private defence sung by the convicted co-
::: Downloaded on - 09/06/2013 19:18:53 :::Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 31 accused.
37. Section 96 of the Indian Penal Code, 1860 declares in clear terms that nothing is an offence which is done in the exercise of the right of private defence. These words of law, in our considered opinion, cast obligation on the Courts judging the culpability of the accused persons to ascertain whether the act/s of every accused involved in the crime was/ were done in the exercise of the right of private defence or not, if such plea is raised by anyone of the accused either before the trial Court or before the appellate Court. This obligation becomes patent from the very words of the succeeding Section i.e. Section 97, which confers right on every person, subject to the restrictions contained in Section 99, to defend - his own body and the body of any other person against any offence affecting the human body. We are, therefore, cast with an obligation to examine the facts and circumstances emerging through the evidence in order to find out whether the actions of accused No.2 Shaikh Asad were not an offence being done in the exercise of the right of private defence.
::: Downloaded on - 09/06/2013 19:18:53 :::Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 32
38. P.W.1 Shaikh Feroz, P.W.3 Shaikh Bashir, P.W. 5 Shaikh Salman and P.W.7 Shaikh Afroz were unanimous in making an averment that all the accused assaulted them. P.W.1 Shaikh Feroz and P.W.3 Shaikh Bashir elaborated this fact further with averment that the accused assaulted them by fist and kick blows. In a free fight as the case is tried to be made out, it is surprising that the accused No.2 Shaikh Asad, when armed with hockey stick, would have assaulted P.W.1 Shaikh Feroz, Nazir and P.W.7 Shaikh Afroz with fist and kicks blows. P.W.1 Shaikh Feroz went to the length of making an averment that accused No.2 Shaikh Asad assaulted him with hockey stick on his right hand.
However, there is no medical evidence to support this averment. Interestingly, P.W.5 Salman averred in his cross-examination that he tried to snatch weapons -
Gupti and hockey stick in hands of the accused No.1 and accused No.2 Shaikh Asad and yet suffered no injuries.
39. Material improvements noticed in the evidence of the prosecution witnesses as aforesaid do suggest that the prosecution witnesses were deviating from the ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 33 truth in an effort to present an orchested version of the incident. In the given circumstances, it is very unlikely, rather improbable, that accused No.3 Javed, in a free fight ensued between the two groups wherein he allegedly participated, would have handed over a potent weapon of assault - gupti carried by him on his person to accused No.1 Amjad. One also wonders how P.W.4 Azizkhan figured as witness when P.W.1 Shaikh Feroz had ruled out presence of anybody else other than the victim and assailants at the place of incident at the material time.
40. On the other hand, the defence version, as discussed above, appears to be more probable and not implausible in given set of facts and circumstances emerging through the evidence of the rival parties.
Accused No.2 Shaikh Asad, therefore, can be said to have had reason to apprehend danger to the life of his son accused No.1 Amjad at the hands of the rivals armed with sticks. Evidence further reveals that there was no involvement of any public servant in the incident nor was there any time available to the accused to have recourse to the protection of public authorities.
::: Downloaded on - 09/06/2013 19:18:53 :::Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 34 Actions of accused No.1 Amjad and accused No.2 Shaikh Asad, therefore, can be read as actions in exercise of the right of private defence.
41. As regards accused No.3 Javed, it can be seen that there is a room to question his alleged involvement in the crime as alleged in the light of the facts and circumstances emanating in the evidence.
42. Lastly it needs to be observed that the cross case - Sessions Case No.60/2010 against P.W.1 Shaikh Feroz and P.W.7 Shaikh Afroz ended in acquittal as their involvement in the crime alleged was assessed by applying strict standards of proving the case against them beyond reasonable doubt. Such standard is not expected in answering the worth of the plea of exercise of the right of private defence in the present case.
Acquittal of P.W.1 Shaikh Feroz and P.W.7 Shaikh Afroz is, therefore, of little consequence.
43. Judgments cited on behalf of the appellant/ complainant in Criminal Appeal Nos.95/2011 and 97/2011, therefore, have no application in facts and ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 35 circumstances of the present case. No perversity or unreasonableness can be attributed to the learned trial Court in acquitting the respondents/ accused in Criminal Appeal No.95/2011.
44. Criminal Appeal No.19/2011 is, therefore, allowed. The appellants/ accused in Criminal Appeal No.19/2011 are acquitted of the offences punishable under Section 304-II of the Indian Penal Code, 1860.
Appellant No.1 Shaikh Amjad in Criminal Appeal No. 19/2011 is acquitted of the offence punishable under Section 201 of the Indian Penal Code, 1860. The appellant No.2 Shaikh Asad in Criminal Appeal No. 19/2011 is acquitted of the offence punishable under Section 307 of the Indian Penal Code, 1860. Conviction and sentences imposed on the appellants/ accused in Criminal Appeal No.19/2011 are set aside. The appellants in Criminal Appeal No.19/2011 are ordered to be set at liberty unless required in any other case.
Fine amounts, if any deposited, be refunded to the respective accused.
45. Criminal Appeal No.95/2011, Criminal Appeal ::: Downloaded on - 09/06/2013 19:18:53 ::: Cri.Appeal No.19/2011 with Cri.Appeal Nos.95/2011, 97/2011 & 318/2011 36 No.97/2011 and Criminal Appeal No.318/2011 are dismissed.
(U.D. SALVI, J.) (A.H. JOSHI, J.)
::: Downloaded on - 09/06/2013 19:18:53 :::