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 14, Cited by 1]

Rajasthan High Court - Jaipur

Kamal Alias Kamlesh And Anr. vs State Of Rajasthan on 22 January, 1986

Equivalent citations: 1986(2)WLN800

JUDGMENT
 

Panna Chand Jain, J.
 

1. These two D.B. Criminal Appeals arise out of the judgment passed by the learned Addl. Sessions Judge Gangapur City, dated 20th December, 1977, in Sessions Case No. 68 of 1979. State v. Kamal and 15 Ors. convicting and sentencing the appellants Namai and Kasali under Section 302, IPC to imprisonment for life and a fine of Rs. 500/- and in default of payment of fine to further undergo 2 month's simple imprisonment.

2. Kamal is appellant in D.B. Cr. Appeal No. 34 of 1978 and Kasali is appellant in D.B. Cr. Appeal No. 134 of 1978

3. Briefly stated, the prosecution story unfolded in the evidence is that Smt. Kalyani and her son Angad were living in the house of her father as the legal heir since Pagadi ceremoney was performed in favour of Angad, on account of which her parental relatives were not pleased with them and they wanted to grab her father's property after ousting them from the same. Kalyani (PW 4) reported orally to Sukhrojpal, Head Constable, Police-post Bamanwas that on 26th July, 1978, in the morning the accused persons, except appellants came to her field with their cattle and laid them oft'for grazing her field. When she asked them not to do so, they abused her and pushed her. In the mean time, her or other Mishriya and son Angad came to her rescue. Both of them were given beating by Lathies and Kulharies by the said accused persons. All of them ran to their houses for shelter. As they entered their houses, the assailants Ram Singh, Amar Singh, Kasali, Ganga Sahai, Ghanshyam, Mohan Singh, Babu, Bachu Gopi Sahai, Parmal etc. came from the field together and entered the house to kill them. When Angad and Mishria fled out of the house to the field for saving their lives they were followed and were caught in the field of Gauri Lal. Their hands were tied and were thereafter dragged to Bamanwas. The accused were pushing them by Kulharies and Lathis. When the crowd reached the field of Ganga Vishan, Kamal armed with sword came running from the side of the field and asked the accused to kill these two persons and started giving blows with the sword. Others were beating them with Dandas and Axes. Kasali gave blows with Kulhari. Both Angad and Mishriya died in the field of Ganga Vishan. In the same occurrence, a member of the party of the accused Bhambhu was also murdered. A case under Sections 302, 147, 148, 149, 452, 323 and 324, IPC was registered against all the 16 accused. A cross-case was also registered for the murder of Bhambhu. The police challaned both the parties and the persons of the complainant party for the murder of Bhambhu and the persons of the party of the accused for the murder of Mishariya and Angad. Both the cases were committed to the Court of Addl. Sessions Judge, Gangapur City. In the cross-case, for the murder of Bhambhu, three members of the party of complainant were convicted for the murder under Section 302 read with Sections 148 and 149 IPC. Two persons of the complainant party Angad and Mishriya also died. The learned Addl. Sessions Judge vide his judgment dated 20th December, 1977, acquitted 14 of the accused persons and convicted the appellants, Kamal and 'Kasali', under Section 302, IPC and sentenced them for imprisonment for life and a fine of Rs. 500/- each and in default of payment of fine to further undergo rigorous imprisonment for two months.

4. The prosecution has examined nine witnesses to prove the charge against the appellant and produced 47 documents, which are Ex. P1 to Ex. P/47, while the accused have produced four documents, which are Ex. D1 to Ex. D/4. The witnesses examined are PW 1 Gauri Lal, PW2 Babu Lal, PW 3 Bajrang Singh, PW 4 Kalyani, PW 5 Dr. Ghanshyam Prasad, PW6 Kanchan, PW 7 Sukhrajpal, PW 8 Ram Kishan Singh and PW/9 Badan Singh. PW 1 Guari Lai was declared hostile. PW 4 Babu Lal is a witness to prove seizure memo of the dead body of the deceased, Angad and Mishriya. He also proves the Panchnama-lash Ex. P 4. He also proved site-memo Ex. P5 and the seizure memos Ex. P6 and Ex. P7 of certain articles. PW 3 Bajrang Singh is a witness to whom the parcha-bayan Ex P8 of Smt. Kalyani was given by constable, on which he registered a case vide FIR Ex. P9 Smt. Kalyani is an eye-witness to the occurrence. She is mother of Angad and sister of Mishriya. PW5 Ghanshyam Prasad Gupta is the Doctor who conducted post-mortem and prepared post-mortem reports Ex. P 10 of deceased Mishriya and Ex. P11 of deceased Angad. PW 6 Kanchan is the daughter of Smt. Kalyani. Sukhraj Pal is PW 7. He has deposed that he recorded the statement of Smt. Kalyani and sent the same to Thana Garhmora. He also prepared Panchnama-lash Ex. P4. He also prepared Ex. P6. PW 8 Ram Kishan Singh took seven sealed pockets from Thana Bamanwas to Jaipur for chemical examination. PW 9 Badan Singh has stated to have received FIR Ex P 9 ard the case file from PW 7 Sukhrajpal. He investigated the case. He prepared site memo Ex P5. On the information given-by the accused recoveries were made Ex P33 to Ex P 45. On the information given by the accused, Kamal, on 9-8-1976 the sword Article 2 was recovered which was stained with blood. Recovery memo Ex. P4 was prepared by this witness. On the information given by the appellant, Kasali Ex. P4, a Kulhari Article 1 was recovered. The recovery memo is Ex 42.

5. The statements of the accused were recorded. They denied the allegations levelled against them. No witness was examined in defence. They produced Ex. D1 to Ex D4. Ex. D1 is the statement of Kanchan; Ex. D2 is the post-mortem report of Bhambhu; Ex. D3 is the FIR and Ex. D4 is the charge-sheet.

6. The learned Sessions Judge after appreciating the entire evidence led by the prosecution ignored the testimony of Gauri Lal PW 1 and Kanchan PW 6 as they were declared hostile and based conviction on the testimony of a single witness, Smt. Kalyani PW 4. The learned Sessions Judge convicted both the accused-appellants under Section 302, IPC and sentenced them to imprisonment for life and a fine of Rs. 500/-. Both the accused have preferred these appeals before this Court challenging their conviction Mr. A.K. Sharma learned Counsel for Kamal and Shri H.C. Rastogi and Shri J.P. Goyal learned Counsel for Kasali submitted almost common arguments. Their submissions are as follows:

(a) That the testimony of Smt. Kalyani PW 4 on the basis of which the appellants have been convicted should not be believed as she is most interested witness and on material points she has been disbelieved and, thus, her testimony should be held to be unbelievable. It was also submitted that the statement of Smt. Kalyani is full of contradictions in material particulars.
(b) That the medical evidence does not support the prosecution story as disclosed by Smt. Kalyani. The trial Court has also disbelieved the version of Smt. Kalyani PW 4 that the two deceased persons were given numerous blows by lathis which is not corroborated by the medical report. The appellants have been charged under Section 302/149, IPC along with all the accused persons, except Kamal, who has been charged under Section 302 IPC. All the 14 of her accused persons have been acquitted of the offence under Section 302/149, IPC and the case of Kasali is not distinguishable with those of the accused persons who have been acquitted.
(c) That, it is alleged by the prosecution that accused Kamal who was coming from the side of the village with a sword in his hand gave blows with sword on the deceased persons and Kasali, another appellant is alleged to have given blows with Kulhari. The medical evidence shows that except injuries No. 2, 4 and 8, the rest were caused by blunt weapon on the body of Mishriya and with blunt object on the body of Angad.

7. Dr. Ghanshyam Prasad Gupta (PW 6) in his statement has reposed about the injuries on the dead body of Mishriya. As per his statement injuries 2, 4 and 8 could have been caused by sword Article 2, but the possibility is remote. After examining the dead body of Angad, he has stated that injuries No. 1 to 6 could have been caused by Kulhari Article 1. The submission of the learned Counsel is that Kamal had sword in his hand and he caused injuries to the deceased Angad and Mishriya. But, as per the statement of the Doctor the injuries that were found on the bodies of deceased Mishriya and Angad could not be attributed to have been caused by sword. It has also been submitted by the learned Counsel for the accused appellants that injury No. 6 was sufficient in the ordinary course of nature to cause death but such an injury could neither be caused by sword or by Kulhari as injury No. 6 described by Dr. Gupta (PW 5) is depressed contusion. The learned counsel, thus, submits that such injury cannot be attributed to either Kamal or Kasali.

8. As regards the injuries on the body of Angad, it was pointed out that from the statement of Doctor that all the injuries, except injury No. 7, were caused by shard weapon. It was also pointed out that all the injuries cumulatively were sufficient in the ordinary course of nature of cause death. The learned Counsel submits that injury No. 7 too could not have been caused either by sword or kulhari. Thus, the main argument of the learned Counsel for the appellants is that the cause of death of the deceased Mishriya was injury No. 6 and that of Angad was injury No. 7; but both these injuries could not have been caused either by sword or kulhari and; thus, the accused appellants are not the author of the said injuries and, as such, they cannot be held responsible for causing death of the deceased. To appreciate the contention of the learned Counsel for the appellants, it would b; proper to reproduce the injuries of Angad as given in post-mortem report Ex. P 11 and also of Mishriya Ex. P10. The injuries found on the body of Mishriya are as under:

(1) Lacerated wound 4" × 2-1/2" × bone deep with fractures of both bones of right leg 3" above the ankle wounds transverse in direction front and outer aspect with blood and adherent blood clots in deep tissue;
(2) Incised wound 3" × 1-1/2" × 1-1/4 on lateral aspect of right thigh transverse 5" above right knee;
(3) Lacerated wound 1" × 1/2" × bone deep on right leg medially 4" below knee transverse in direction;
(4) Incised wound 2-1/2" × 1" × bone deep oblique in direction in left parietal region of scalp 3" above left ear downward and outward;
(5) Depressed contusion 4" × 3" on right chest, below right ear with fracture of ramus of mandible right side with blood and adherent blood clots in deeper tissue colour red;
(6) Depressed contusion 2" × 1-3/4" on left occipital region 2" behind left ear with fracture of underlying occipital bone 1-1/2" × 1/2", the fractured piece entering into the brain matter;
(7) Swelling of back of the neck 4-1/2" × 3-1/4";
(5) Incised wound spindle shaped 3-1/4" × l-l/2" × bone deep on back of left upper arm 2" above elbow transverse, oblique downward and inward with fracture of underlying humerus bone with adherent blood clots in deeper tissue;
(9) In the opinion of the Doctor, the cause of death was shock resulting from multiple injuries, multiple fractures and injury to the brain;

10. The injuries found on (he dead body of the deceased Arigad are as follows:

(1) Incised wound two in number;
(2) 1/3-4" × 1/2" × bone deep, 1/1-2" × 1/2" × bone deep on occipital region of scalp transverse to mid-place in line with each other at a distance of 1-1/4" to each other 3" above posterior head line. Sub-staneous haemorrhage corresponding to injury No. 7. Depressed fracture of right temporal bone 2" × 1" with sub-dural, sub-archnoid and intracerebral haemorrhage with laceration of brain;
(3) Incised wound 3/4" × 1/2" × 1/2" on left region middle part 1" away from mid place oblique in dimension down and outward;
(4) Punctured wound 1/4" × 1/4" × 1/2" on right upper arm poste, riorly middle thigh;
(5) Incised wound 4-3/4" × 1-1/2" muscle deep oblique verticle on back of right fore arm upper 1/2;
(6) Incised wound 3" × 1-1/4" × 1/2" on dorsum of right foot transverse oblique on upper and outer asped;
(7) Contusion (faint-red) 3-1/4" × 2" on right temporal region 1-1/2" away and anterior to right ear (tragus) parallel to mid-place of scalp.

11. In the opinion of the Doctor, the cause of death was multiple injuries and fracture of right temporal bone and injury to the brain leading to shock and sudden death.

12. Thus, from the post-mortem report of the deceased Mishriya, it is evident that the cause of death was shock resulting from multiple fractures and injury to brain.

13. It is true that Kalyani's statement has not been fully believed by the learned Sessions Judge. It is also true that she has exaggerated the story and tried to put Kanchan as eye-witness. But despite these infirmities in the statement, her statement cannot be entirely ignored It cannot be said that she was not an eye-witness from the Parcha bayan Ex. P9 and her statement given in the Court. It is clear that she has witnessed the entire occurrence. Her statement regarding causing injuries by Kamal and Kasali to Angad and Mishriya cannot be disbelieved. Her statement is corroborated by the postmortem reports Ex. P10 and Ex. P11. We fully agree with the finding given by !he learned Sessions Judge that accused Kasali caused injuries by Kulhari and accused Kamal inflicted sword blows to Angad and Mishriya. The statement of Smt. Kalyani also gets support from the information given by the accused-appellant, on the basis of which Articles 1 and 2 were recovered. Thus, there remains the only question as to whether the accused-appellants are responsible for causing a particular injury which is attributable to the cause of death of deceased Angad and Mishriya. Let us examine the injuries which are responsible for causing death of Mishriya and Angad? Dr. Gupta (PW 5) in his statement has deposed, after basing his opinion on the postmortem report that injuries No. 2, 4 and 8 on the person of Mishriya were caused by sharp weapon and injuries No. 1, 3, 5, 6 and 7 were caused by blunt weapon. He has also deposed that injury No. 6 which is said to have been caused by blunt weapon, was sufficient in the ordinary course of nature to cause death. He has also deposed that injuries No. 2, 4 and 8 could be caused by sharp weapon, but there is least possibility of such injuries being caused by sword.

14. As regards the injuries found on the dead body of Angad, the Doctor has deposed that injury No. 7 alone and the other injuries taken together were sufficient in the ordinary course of nature to cause death. Injuries Nos. 1 to 6 could be caused by Kulhari and also by sword. Dr. Gupta has further deposed that he is not definite if injury No. 7 is excluded. Angad could have died on account of the injuries or not? He has also deposed that even after receiving injury No. 7 Angad could have walked. Thus, Dr. Gupta is not every definite, about injury No. 7, as to whether it was sufficient in the ordinary course of nature to cause death or not. Thus, from the appreciation of the medical evidence and the statement of Smt. Kalyani, it is evident that some injuries were caused by Kasali and Kamal on Mishriya and Angad. From the evidence on record, it cannot be said that the specific injury which was responsible for causing the death of the deceased persons was caused by these two appellants. From the appreciation of the evidence, it is difficult to say that the accused-appellants intended to cause that very injury which was found to be fatal.

15. In Shri Narain and Anr. v. State of Rajasthan 1979 WLN 307 a Division Bench of this Court converted the conviction under Section 302, IPC to Section 325 IPC on the ground that individual injuries inflicted on the deceased were not sufficient in the ordinary course of nature to cause death. The weapon used in that case was a blunt weapon and, as such, the conviction of the accused from Section 302, IPC was converted to Section 325 IPC. In Mahinder Singh v. State of Delhi , their Lordship of the Supreme Court held that the injuries caused by the accused 'M' were not such as to cause the death of the deceased and that the accused 'M' could only be held guilty under Section 325, IPC.

16. In view of the findings arrived at above, regarding the injuries caused by the appellant and having regard to the circumstances of the case, it cannot be said that the appellants have committed an offence under Section 302, IPC. It can certainly be said that the accused-appellants have committed an offence under Section 326, IPC. Accordingly, the conviction of the accused-appellants under Section 302, IPC cannot be upheld and the same is set aside. The appellants are convicted under Section 326, IPC. A sentence of five years rigorous imprisonment would be an adequte sentence.

17. Accordingly, the appeals are partly allowed. The conviction of Kasali and Kamal under section 302. IPC and sentence of imprisonment for life and a fine of Rs 500/- and the sentence in default of payment of fine are set aside and instead they are convicted under section 326 IPC and sentenced to suffer rigorous imprisonment for five years and to pay a fine of Rs. 500/- and in default of payment of fine to further suffer simple imprisonment for six months. The appellants are on bail. They would surrender to their bail bounds to serve out the sentence awarded to them. However, they would be entitled to the benefits of Section 428, Cr.PC.