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 43, Cited by 1]

Bombay High Court

Sangappa Nigappa Malabadi vs State Of Maharashtra on 4 August, 1986

Equivalent citations: 1987(1)BOMCR576

JUDGMENT

 

A.D. Tated, J.


 

1. These four appeals arise from the judgement and order dated 16th July, 1979 passed by the learned Additional Sessions Judge, Sangli, in Sessions Cases Nos. 2, 13 and 21 of 1979. In the three Sessions Cases tried together and disposed of by a common judgement, seven accused were charged with the offences punishable under sections 147, 148, 302 read with section 149, section 302 read with section 34, section 353 read with section 34, section 332 read with section 149, section 332 read with section 34, section 337 read with section 149, section 337 read with section 34, section 323 read with section 149 and section 323 read with section 34 I.P.C. The Accused Nos. 1 to 6 were acquitted by the learned Additional Sessions Judge. The accused Nos. 1 to 6 were acquitted by the learned Additional Sessions Judge. The Accused No. 7 Sangappa Nigappa Malabadi was found guilty of the offence under section 302 read with section 34 I.P.C. and also of the offences under section 353 read with section 34 and section 332 read with section 34 I.P.C. and he was sentenced to suffer imprisonment for life on the first count. No separate sentence was awarded for the latter two offences proved against him. The Accused No. 7 feeling aggrieved with the conviction and the sentence awarded to him, preferred Criminal Appeal No. 1282 of 1979. The State, feeling aggrieved with the acquittal of the Accused Nos. 3, 4, 5 and 6, preferred three Criminal Appeals Nos. 1401 to 1403 of 1979. In each appeal the four accused mentioned above are shown as respondents. One appeal against the four accused persons was sufficient, but it appears that three appeals have been filed and in each of those three appeals all the four accused have been made respondents. The appeal preferred by the Accused No. 7 against his conviction and the appeals preferred by the State against the acquittal of the accused Nos. 3 to 6 have been heard together and this common judgement disposes of those appeals.

2. The learned Additional Sessions Judge has extensively stated the prosecution case, and for the decision of these appeals it is not necessary to repeat all those facts. The prosecution case in brief is that there is a village called Sonyal in Sangli District. It is within the jurisdiction of the police Station, Umadi. There is another village called Madgyal where there is a police outpost. Village Sonyal is within the jurisdiction of the said police outpost. At village Sonyal there is a school known as Vijay Vithal School, One Ishwarappa Birajdar at the relevant time, that is in September 1978, was the Chairman of that school. Sangappa Gurningappa Birajdar (P.W. 8) was the Vice-Chairman of that school. One Ghanage was the headmaster of that school. The Society running the school decided to stage a drama at the school premises on 12th September, 1978. The headmaster submitted an application dated 11th September, 1978 at the Police-Station, Umadi, of for police bandobast at the time of the drama and another application was submitted to the Tahsildar, Jat., for permitting the staging of the drama of the on that day. The Tahsildar issued the performance licence Ex. 41 to Sangappa. Sangappa contacted M.L.A. Shri Sohani, Advocate, Panchayat Samiti Chairman Shri Bhagvantrao Daphale and Deputy Engineer R.K. Patil and invited them to attend the drama. All those invites arrived at Sonyal on 12th September, 1978 by about 5 p.m. with ex-Sarpanch Sangappa in the jeep of Samiti Chairman Bhagvantrao Daphale. Sangappa contacted Police Head Constable Babu Sidagonda Pachhapure at about 5 p.m. at Village Madgyal and showed him the performance licence issued by the Tahsildar. Head Constable Panchhapure and Police Constable Eknath Baburao Kadam (P.W. 12) accompanied Sangappa in the jeep to Village Sonyal for bandobust.

3. At the school premises, arrangements were made to stage a drama at the verandah of the school. The premises were fully lighted by electric lights and petromax. There was an electric lamppost in the open ground in front of the school where sitting arrangement for the public attending the drama was made. On the lamp post there was a burning tube light. After the necessary arrangement was made, the guests took their seats on the stage at about 10 p.m. The villagers of sonyal and also from the neighbouring villages had come to witness the drama. The School faced west. There was open site in front of the school upto the temple of Laxmi. On the north there was a hotel belonging to one Ramanna Adappa Parit and adjacent the hotel there is a house of Basappa Dhargappa Karajangi alleged to have been let out to the Accused No. 2 Nilappa Jakappa Birajdar. Adjoining the house of Basappa there is the dispensary of Dr. Manare and adjacent that dispensary on the east there is flour mill. The hotel, the house of Basappa, the dispensary of Dr. Manare and the flour mill are denoted in the plan Ex. 27 drawn by Revenue Circle Inspector Raghunath Vasudeo Joshi (P.W. 1) by numericals 21, 1, 4 and 5 respectively. The stage where the drama was to be performed is denoted by numericals 7. There is panchayat office on the south denoted by numerical 17. The electric lamppost is at the post denoted by numerical 22. On the south there are shops denoted by numerical 22. On the south there are shops denoted by numericals 14 and 13. The plan shows the situation of the school and the houses on both side of the open site where there were spectators. Blood patches were found at the places denoted by numericals 2 and 3 and at those places the incident of assault on Head Constable Pachhapure took place.

4. After the guests took their seats on the stage, Shri Sohoni, Advocate, cut the ribbon and declared the function open. The welcome song was sung and the headmaster started delivering his introductory speech. At that time Head Constable Pachhapure was standing on the nothern side of the stage and Police Constable Kadam (P.W. 12) was standing to the south of the stage. Both of them were there on bandobust duty. When the headmaster was delivering the speech a stone was pelted on the stage from the side of the house of Basappa, that is from the northern side. At that time the Accused Nos. 1 and 2 were present near the house of Basappa. Absconding accused Shrimant Sangappa Nivaragi armed with a hunter and the Accused No. 3 Bhagvant and the Accused No. 7 Sangappa, both armed with sticks, were also near the place where the Accused Nos. 1 and 2 were sitting. When the stone fell on the stage, there was some row. Head Constable Pachhapure immediately rushed towards the house of Basappa from where the stone was pelted. He confronted the absconding accused Shrimant who was armed with a stone and a hunter. Head Constable Pachhapure caught hold of the hand of Shrimant. Shrimant got his hand released and started giving blows of the hunter on the head of Head Constable Pachhapure. Shrimant shouted and called upon his associates to join him in the attack on Head Constable Pachhapure. The Accused Nos. 3 to 7 who were near about, armed with sticks, responded to the call of Shrimant and joined him in the attack on Head Constable Pachhapure. As a result of heavy stick blows and blows with the hunter, Head Constable Pachhapure fell on the ground. The accused beat him even after he fell on the ground. Head Constable Pachhapure received bleeding injuries and became unconscious, Police Constable Kadam, who was in the southern portion, rushed to the place where Head Constable Pachhapure was being assaulted, but by the time he reached there the offenders had done their job and left the place. Head Constable Pachhapure, who was seriously injured and had become unconscious, was put into the jeep by Police Constable Kadam with the help of ex-Sarpanch Sangappa and Dadu Mahadu Parit (P.W. 9) and he was taken to the Police-Station at Umadi. Sangappa and Dadu Parit also accompanied them to the Police Station. P.S.I. Humayuddin Sajjadepeer Jahagirdar (P.W. 24) on knowing about the incident immediately arrived at the Police-Station and saw the injured Head Constable Pachhapure and he immediately took him to the dispensary at Umadi. Dr. Shirish Bhimrao Kulkarni (P.W. 25) examined Head Constable Pachhapure who was unconscious and soon declared him dead. Thereafter the dead body of Head Constable Pachhapure was taken back to Umadi Police-Station. Police Constable Kadam lodged the F.I.R. Ex. 50. It was recorded by P.S.I. Jahagirdar registered Crime No. 34 of 1978 under sections 302, 147, 148, 149, 353 and 332 I.P.C. at about 2.30 a.m. On 13th September, 1978. On the following morning P.S.I. Jahagirdar held inquest on the dead body of Head Constable Pachhapure. Exhibit 5 is the inquest Panchanama. The clothes on the person of the deceased were attached under the Ex. 6, Those clothes are articles 1 to 4. Thereafter P.S.I. Jahagirdar left the Police-Station and reached Village Sonyal at about 10 a.m. He visited the spot and drew panchanama of the scene of offence. It is at Ex. 66. At a distance of about eight feet to the south of the house of Basappa a patch of blood was found on the ground and another patch was found at a distance of about two feet to the east. At both the places there was a pool of blood. Blood-stained earth was collected from the said place. Some stones were also seized. The distances from various spots were measured and they have been noted in the Panchanama. After completing the panchanama of the scene of offence, P.S.I. Jahagirdar arrested the Accused No. 2 at about 12.30 p.m. He seized the clothes from the person of the Accused No. 2 under the Panchanama Ex. 7, as they appeared stained with blood. Thereafter he started recording statements of witnesses. He recorded the statements of Sangappa (P.W. 8), Vithal Chanappa Madgyal (P.W. 6). Bhimanna Bhopal Changound (P.W. 7), Irayya Shivlingappa Mathapati (P.W. 11) and six others. Head Constable Gore by about 8 p.m. produced the accused No. 1 Sidhanna and he was arrested by P.S.I. Jahagirdar. Police Constable Kadam produced the office record of the deceased. It was seized by P.S.I. Jahagirdar. He then received advance certificate from the Medical Officer Jat.

5. Dr. Vilas Mahadeo Joshi (P.W. 23) held autopsy on the dead body of Head Constable Pachhapure between 1.45 and 4.45 p.m. On 13th September, 1978. He found the following external injuries on the dead body :---

"(1) Contused lacerated wound 3 cms. away from midline to rt. and 10 cms. behind rt. supraer bital ridge. Longitudinal, 2.5 cms. x 1 cm. x bone deep ragged margins clotted dried blood on and around, swollen, surrounding skin reddish.
(2) Contused incerated wound transverse 3.5 cms to rt. and posteriors to posterior and above wound 5 cms. x 1.5 cms. x bone deep, clotted blood present on and around surrounding skin reddish, swollen, ragged margin, with two small adjacent denoted like contused lacerated wound at its medial end, one on either side. 1 cm x 5 cms. skin deep each.
(3) Contused lacerated wound, transverse, posterior to Injury No. 2 and parallel to it, stitched, 3 in number, in removal of the stitches 3 cms. 1.2 cms. deep, dried clotted blood present on and around skin surrounding reddish.
(4) Contusion round, on it, deltoid region, rt. post aillary fold 12 cms. in diameter, skin pink black, swoollen subcutaneous tissues parchment like clotted blood underneath.
(5) Contusions vertical, 2 in number, parallel to each other, on rt. side back extending from upper border of rt. scapula down to lumber one level 36 cms x 3 cms upper part black and lower pinkish black, swollen subcutaneous parchment like clotted blood underneath.
(6) Contusion on rt. posterior axillary fold lower part, 6 cms. in diameter, skin black, swollen subcutaneous parchment like clotted blood underneath.
(7) Contusion vertical rt. mid axillary line 6 cms. x 1 cm, pink swollen subcutaneous issue parchment like, clotted blood underneath.
(8) Contusion transverse on it, thigh laterally in the middle, 9 cms., 1.8 skin black, surrounding skin pink, subcutaneous issue parchment like."

In the opinion of Dr.. Joshi, all the above injuries were ante mortem and were caused within 24 hours. According to him, they could be caused by hard and blunt substance coming in contact with skin with force. According to him, they could be caused by a stick and a hunter. On palpation Dr. Joshi noticed fracture of skull and of right side ribs. On Internal examination he found the following injuries under the scalp :---

"(1) Clotted blood 10 cms. in diameter in between right frontal and right parietal eminences."

He also noticed the following injuries on the skull :---

"(1) Skull Fracture :--- Rt.. temporal bone, the fracture for augment taken along with scalp tissues leaving behind the hole, 2 cms. x 18 cms. vertical over with irregular margins with cracks to skull extending from it as described below :---
(a) Downward crack 4 cms.
(b) Upward crack 6 cms.
(c) Backward and upward 5 cms.
(d) Backward and downward 2 cms. Tiny blood clots present on the edges of fractured bone."

He found that the covering of the brain had congested more at the site of fractured skull. Brain tissues were severally congested at the site of the fractured skull. There was dried clotted blood in six centimeter diameter area extradually and subdurally at right frontal lobs area. The fracture found on the skull was corresponding to external injury at Serial No. 2 of Column No. 17 of the post mortem report Ex. 70. The congestion of the brain was corresponding to the external injury at Serial Nos. 1 and 2 of Column No. 17. The internal injuries in the thorax were as follows :---

"Fracture of ribs on rt. side of 3rd, 4th and 5th ribs, 8 cms. 7 cms. and 6 cms. respectively from their joints with vertebrae, tiny blood clots present on the broken edges. This internal damages was corresponding to external injuries at Sr. Nos. 5 and 7 of Col. No. 17."

Dr. Joshi also found right side pleura and right lung congested. During the internal examination of the abdomen as mentioned in Column No. 21 of the post-mortem notes he found semi digested food in the stomach. According to Dr. Joshi, the probable cause of death was shock and haemorrhage due to fractured skull, fracture of ribs and intracranial haemorrhage. Dr. Joshi opined that taking into consideration the external injuries, the blows were given to the deceased with force. Taking into consideration eight external injuries, he found that they were caused by separate blows. According to him, the external and internal injuries together were sufficient in the ordinary course of nature to cause the death. He also opined that taking into consideration the external injuries at serial Nos. 1 and 2 and the internal damage caused by those injuries were sufficient in the ordinary course of nature to cause death. He stated that he could not definitely say whether the external injuries at serial Nos. 4 to 8 with their internal damage were sufficient in the ordinary course of nature to cause death or not. He expressed that in view of the injuries on the head, the injured was likely to lose his consciousness.

6. On 14th September, 1978 P.S.I. Jahagirdar (P.W. 24) forwarded the accused Nos. 1 and 2 to the Judicial Magistrate, First Class, Jat. and obtained their police custody remark. Thereafter he handed over the investigation to Circle Police Inspector Anant Laxmanrao Mane (P.W. 27) of Jat. Division of Sangli District as per the direction of the Superintendent of Police, Sangli. He assisted Mane in the investigation. Mane on 14th September, 1978 went to village Sonyal and took charge of the investigation from P.S.I. Jahagirdar as per the orders of the S.P. Sangli. He verified the investigation papers received by him from P.S.I. Jahagirdar. Thereafter he recorded the statements of Dadu Parit (P.W. 9), Mrs. Laxmibai Mallappa Sanadi (P.W. 10), Mrs. Ratnabai Sangappa Gaikwad (P.W. 13) and four others. He interrogated the accused No. 1 Sidhanna and searched his house, but nothing was found in the search. The accused No. 1 had not produced any documents before him. He received the clothes and the other articles found on the dead body at the time of the post mortem through Police Constable Anandsing Boulat Chavan (P.W. 26). He obtained police custody remand of the accused Nos. 1 and 2 upto 20th September, 1978 from the Magistrate. On 15th September, 1978 he searched for the absconding accused Shrimant and Tukaram Hanmanta Vadar, but they were not found. He recorded the statements of Dlharyappa Advyappa Parit (P.W. 15), Ramchandra Dhulappa Birajdar (P.W. 14) and nine others. On 16th September 1978 he recorded the statements of Tukaram Sidhappa Pujari (P.W. 18), Ishwarappa Gurlangappa Birajdar (P.W. 19). Ramling Bapuraya Hattali (P.W. 22) and ten others. On that day he-interrogated the accused No. 1 and recorded his statement. On 17th September, 1978 he recorded the statements of Chairman Daphale, Eknath Dattajirao Patil and Deputy Engineer P.K. Patil. He continued the search for the absconding accused Shrimant and the accused No. 4 Malkappa, but they were not found. On 19th September 1978 he got information that the accused No. 4 was found in Village Umadi by Karnataka Police and, therefore, he went to that village Police-Station and arrested the accused No. 4. On 20th September, 1978 he recorded the statement of Sadashivg Balappa Birajdar (P.W. 21). The clothes on the person of the accused No. 4 at the time of his arrest were seized. On 24th September, 1978 he the seized article to the chemical analyse for analysis along with the letter (vide copy Ex. 12). On 28th September, 1978 he handed over the investigation to C.I.D. Inspector Sidram Gurshidappa Shivgunde (P.W. 28)

7. C.I.D. Inspector Shivgunde (P.W. 28) on 29th September, 1978 verified the statement of Police Constable Kadam (P.W. 12), the complainant, and also verified the statements of other witnesses. On the same day he visited the scene of offence and interrogated accused No. 3 Bhagvant and accused No. 4 Mudkappa. On 30th September, 1978 he recorded the statements of M.L.A. Shri Sohoni, the jeep driver and two other. On 1st October, 1978 he verified the statements of six persons and made inquiry about the absconding accused Shrimant and Tukaram and Accused No. 7 Sangappa, Accused No. 5 Lakappa and Accused No. 6 Nagappa. On 2nd October, 1978 he verified the statement of Vithal Madgyal (P.W. 6) and recorded the statement and Babsen Nikam of Madgyal. He went to Bijapur and Bagalkot to make inquiry as per the statement of the Accused No. 1 Sidhanna. He further recorded the statements of some witnesses and verified the statements of other witnesses. On 10th November, 1978 he filed charge sheet against the Accused Nos. 1 to 4 in the Court of the Judicial Magistrate, First Class, Jat. showing accused Shrimant, Nagappa, Tukaram, Sangappa and Lakappa as absconding accused. He recorded supplementary statements of some of the witnesses and continued search of the absconding accused at various places. On 24th December, 1978 P.S.I. Jahagirdar (P.W. 24) arrested the absconding Accused No. 5 at Shivangi in Mangalwada Tahsil of Sholapur District. He arrested the absconding Accused No. 6 on 29th January, 1979 and the absconding Accused No. 7 on 19th February, 1979. C.I.D. Inspector Shivgunde (P.W. 28) again took charge of the investigation on 30th December, 1978 from P.S.I. Jahagirdar. On 1st January, 1979 he took search of the house of Vithal Dharma and Sidavva Vithal Pedavale, the sister of the Accused No. 5, and seized a blood strained dhoti under the panchanama Ex. 32. Article 65 is the same dhoti. He submitted supplementary charge sheet on 16th January, 1979 against the accused No. 5 Lakappa in the Court of the Judicial Magistrate, First Class, Jat. . Thereafter he handed over the investigation to C.I.D. Inspector Jotiba Bhujangrao Mohite (P.W. 30). Before handing over the charge he had sent the dhoti (Article 65) to the chemical analyser for analysis. C.I.D. Inspector Mohite arrived at Jat on 1st February, 1979 and interrogated Accused No. 6 Nagappa who was arrested by the P.S.I., Umadi on 29th January, 1979. On 19th February, 1979 the Accused No. 7. On 29th April, 1979 accused No. 7. Sangappa was arrested by P.S.I. Jahagirdar and after knowing about that fact C.I.D. Inspector Mohite came to Jat on 22nd February, 1979 and interrogated the Accused No. 7. On 29th April, 1979 the accused No. 7 gave information as to the place where he had kept the stick and the shirt concealed at his house. He led the police and the panchas and produced the stick and the shirt. They were seized under the panchnama Ex. 34-A. The shirt is Article 66 and the stick is Article 67. Those articles were sent to the chemical analyser and the chemical analyser's report is at Ex. 17. He submitted a supplementary charge-sheet against the accused Nagappa and Sangappa (Accused Nos. 6 and 7) in the Court of the Judicial Magistrate, First Class, Jat. he moved the Court for issuing proclamation against the absconding accused Shrimant and Tukaram on 29th April, 1979, and accordingly proclamation was issued. Shrimant and Tukaram could not be found and arrested.

8. The learned Additional Sessions Judges framed charge against all the seven accused for the offences punishable under sections 147, 148 & 302 read with section 149, section 302 read with section 34, section 353 read with section 34, section 332 read with section 149, section 332 read with section 34, section 337 read with section 149, section 337 read with section 34, section 323 read with section 149 and section 323 read with section 34 I.P.C. The accused denied the charge and claimed to be tried. The defence was of complete denial. They examined no witnesses in their defence.

9. The learned trial Judge on considering the evidence on record found that the prosecution failed to prove any of the charges levelled against the Accused Nos. 1 to 6. He acquitted them of all the charges. He found that the prosecution proved the charge under section 302 read with section 34, section 353 read with section 34 and section 332 read with section 34 I.P.C. against the Accused No. 7. Therefore, he convicted the accused No. 7 of those offences and imposed the sentence mentioned above.

10. As stated earlier, the Accused No. 7 has preferred an appeal against his conviction and the State has preferred appeals against the acquittal of the Accused Nos. 3 to 6.

11. The learned Counsel Mr. R.D. Ovalekar appearing for the appellants in Criminal Appeal No. 1282 of 1979, that is, Accused No. 7 Sangappa, contends that the learned trial Judge disbelieved all the witnesses except Vithal Madgyal (P.W. 6) and only on the basis of the uncorroborated testimony of Vithal Madgyal he convicted the Accused No. 7 of the offence of murder of Head Constable Pachhapure. According to the learned Counsel, the learned trial Judge should have disbelieved the testimony of Vithal Madgyal also for the same reasons on which he discarded the testimony of other eye-witnesses. He submitted that Vithal Madgyal was also a partisan witness and his statement was not recorded by the Investigating Officer immediately after recording the F.I.R. The learned Counsel contends that after a stone was pelted on the stage there was disturbance in the meeting and the persons who had assembled there for witnessing the drama started running away and there was confusion all over. According to the learned Counsel, in such confusion it was not possible for Vithal Madgyal to witness the incident and to correctly identify the Accused No. 7 along with the absconding accused Shrimant and Tukaram as the assailants of the deceased. He, therefore, contends that the learned trial Judge was not right in basing the conviction of the Accused No. 7 on the sole testimony of Vithal Madgval. Counsel took us through the evidence of all the prosecution witnesses and contended that all the prosecution witnesses belonged to the party headed by Sangappa (P.W. 8) and it was a party opposing the party of the Accused No. 2. He submitted that the whole village was sharply divided into two factions and the witnesses who have come forward belonged to the faction of Sangappa and they, being interested in implicating as many persons belonging to the party of the Accused No. 2, impleaded the seven accused in the crime. According to the learned Counsel, through the accused No. 1 was not at all present in the village at the time of the incident, his name was also included in the F.I.R. Thus according to the learned Counsel, on the evidence on record the Accused No. 7 could not be convicted and as such his conviction by the learned trial Judge is wrong.

12. The learned Public Prosecutor, Mr. V. S. Jadhav, on the other hand, contends that there is overwhelming evidence against the Accused No. 7 and the learned trial Judge has wrongly discarded the evidence of some of the eye-witnesses and the reasons given by him for discarding the evidence of those witnesses are not sound. According to him, he has travelled in the realm of conjectures and without there being any evidence that the witnesses gave evidence at the instance of Sangappa (P.W. 8) the learned trial Judge conjectured that they gave evidence at the instance of Sangappa. He also submitted that there was sufficient light at the time of the incident, and, therefore, the eye-witnesses examined by the prosecution could see the incident and due to row each witness could not see the whole of the incident and, therefore, the witnesses have narrated the incident only to the extent they could see it and, therefore, their testimony could not be doubted because there have been some discrepancies and all of them have not given the names of all the assailants. According to the learned Public Prosecutor, the learned trial Judge was right in accepting the evidence of Vithal Madgyal (P.W. 6) who was quite close to the place where Head Constable Pachhapure was assaulted and had seed the Accused No. 7 along with the absconding accused Shrimant and Tukaram assaulting the deceased. Thus, according to the learned Public Prosecutor, the learned trial Judge was right in convicting the accused No. 7.

13. The learned Public Prosecutor took us through the evidence of the witnesses and contended that there was sufficient evidence on record to prove that the Accused Nos. 3 to 7 along with the absconding accused Shrimant and Tukaram took part in the assault on Head Constable Pachhapure and in furtherance of the common intention they caused his death. He submits that the evidence of the eye-witnesses is fully supported by the medical evidence, and the learned trial Judge was not right in discarding the evidence of the eye-witness and in acquitting the Accused Nos. 3 to 6.

14. The learned Counsel Mr. Nitin V. Pradhan appearing for the acquitted Accused Nos. 3 to 6 contends that the learned trial Judge rightly discarded the partisan evidence adduced by the prosecution, taking into consideration that at the time of the alleged assault on Head Constable Pachhapure there was row and the persons had started running away and that the witnesses who were on the southern side of the stage, being far away from the place of offence, could not witness the incident. He submits that the learned trial Judge has given cogent reasons for discarding the evidence of all witnesses except one witness Vithal Madgyal (P.W. 6) and rightly acquitted the Accused Nos. 3 to 6. The learned Counsel contends that in the appeal against acquittal this Court cannot reverse the findings of the learned trial Judge on the ground that other view is possible on the evidence on record. According to him, when two views are possible and the learned trial Judge accepting one of those views acquitted the accused, this Court on reappreciating the evidence cannot take the other view of the matter and convict the accused. He submitted that though the Accused No. 1, the Police Patil, was not present in the village, his name was falsely included in the F.I.R. Ex. 50 lodged by Police Constable Kadam (P.W. 12). According to him, taking into consideration the delay in recording statement of some of the witnesses and the disturbed situation at the time of the incident, the learned trial Judge rightly rejected the prosecution evidence. According to him, on the principles laid down by the Supreme Court in the decisions in Asaram Vithalsingh Pardeshi v. State of Maharashtra Bahal Singh v. State of Haryana : and Ganesh Bhavan Patel and another v. State of Maharashtra , this Court should be very slow in reversing the finding of the trial Court and in the present case the reasons given by the learned trial Judge for rejecting the evidence of the eye-witness being not unreasonable, the acquittal of the Accused Nos. 3 to 6 need to be maintained.

15. The learned Counsel Mr. Pradhan contends that the learned trial Judge did not follow the procedure laid down in sections 232 and 233 Cri.P.C. According to him, the learned trial Judge, after recording of evidence of the prosecution witnesses was complete, should have heard the Public Prosecutor and the Defence Counsel and should have recorded the finding that it was not the case where there was no evidence that the accused committed the offence, before calling upon the accused to enter on their defence. According to the learned Counsel, as the learned trial Judge did not hear the prosecution and the defence immediately after completing the recording of prosecution evidence and examining the accused and did not record the findings as required under section 232 Cri.P.C. before calling upon the accused to enter on their defence, the whole trial has been vitiated and it was necessary to send back the case for retrial. The learned Public Prosecutor, on the other hand, contends that there was no contravention of the provisions of sections 232 and 233 Cri.P.C. and an irregularity, if any, was curable under section 465 Cri.P.C.

16. We propose to take the last submission of the learned Counsel Mr. Pradhan that the judgment and order passed by the learned trial Judge in this case is vitiated by non-compliance with the provisions of sections 232 Cri.P.C. and as such they are liable to be set aside and the matter requires to be sent to the trial Court for retrial. Section 232 Cri.P.C. read as follows :-

"232. If, after taking the evidence for the prosecution, examining the accused and hearing the prosecution and the defence on the point, the Judge considers that there is no evidence that the accused committed the offence, the Judge shall record an order of acquittal."

Section 233 Cri.P.C. reads as follows :---

"233. (1) Where the accused is not acquitted under section 232, he shall be called upon to enter on his defence and adduce any evidence he may have in support thereof.
(2) If the accused puts in any written statement, the Judge shall file it with the record.
(3) If the accused applies for the issue of any process for compelling the attendance of any witness or the production of any document or thing, the Judge shall issue such process unless he considers, for reasons to be recorded, that such application should be refused on the ground that it is made for the purpose of vexation or delay or for defeating the ends of justice."

The corresponding provisions in the Code of Criminal Procedure, 1898 (V of 1898), were embodied in section 289. The said section read as follows :---

"289. In every case in which a commission is issued under section 284, the inquiry, trial or other proceeding may be adjourned for a specified time reasonably sufficient for the execution and return of the commission."

The provisions of section 289 of the Code of Criminal procedure, 1898, came for consideration before the Supreme Court in Pati Ram v. State of U.P. of the report their Lordship observed as follows :---

"It was next urged that section 289, Cri.P.C. had been contravened and, therefore, the conviction of the appellant cannot be sustained. This contention is based on the assumption that only after coming to the conclusion that an accused is guilty, the trial Judge can call upon him to enter into his defence. This is clearly a misreading of the section. What that section requires is that if the trial Judge comes to the conclusion that there is evidence to show that the accused had committed the offence, then the accused should be called upon to enter upon his defence. The value to be attached to that evidence is not to be considered at that stage. In this connection it was also urged that the question whether the accused had defence evidence or not should not have been put to him in his examination under section 342, Cri.P.C. but it should have been put to him separately. What has been done is, as is usually done in all such cases. After putting the questions that are required to be put under section 343, Cri.P.C., the accused was asked whether he had any defence evidence. We do not think that procedure in any way conflict with section 289, Cri.P.C."

In the present case also the learned trial Judge, after the prosecution closed their case, examined the accused under section 313, Cri.P.C. and at the end he asked, "Do you want to led evidence in your defence ?". "Do you want to examine yourself on oath ?", and "Do you want to say anything more ?"and recorded the answers of the accused to these questions. It appears that before asking the accused whether they wanted to lead evidence in defence the learned trial Judge did not hear the prosecution and the defence and did not consider whether the accused should be acquitted for want of evidence. As per the provisions of section 232 Cri.P.C. reproduced above, after taking the evidence of the prosecution and examining the accused, it is necessary for the trial Judge to hear the prosecution and the defence and in case he finds that there is no evidence that the accused committed the offence, he has to record an order of acquittal. In case he does not acquit the accused under section 232 Cri.P.C., he has to call upon the accused to enter into his defence. We are unable to agree with the learned Counsel Mr. Pradhan that the learned trial Judge before ordering the accused to enter into his defence should find the accused guilty on appreciating the evidence adduced by the prosecution. What is required of the trial Judge is that he should hear the prosecution and the defence after the prosecution evidence is completed. On such hearing in the case he finds that there is no evidence against the accused, he has to pass an order of acquittal, and in case he finds that there is evidence to be appreciated, he must call upon the accused to enter into his defence and adduce evidence. In view of the new provisions of section 232 introduced in the Code of Criminal Procedure, 1973, it is better that the trial Judges hear the prosecution and the defence and record that it was not a case of no evidence and thereafter call upon the accused to enter into his defence. However, the irregularity, if any, in not recording that it was not a case of no evidence and acquittal of the accused on that account, before calling upon the accused to enter on his defence, is not a material irregularity which would vitiate the trial. It can be cured under section 465 Cri.P.C. Consequently, we find that the judgment and order passed by the learned trial Judge are vitiated on account of non- compliance of the provisions of section 233 Cri.P.C.

17. It takes us to consider the condition of the learned Counsel Mr. Pradhan regarding the powers of the High Court in an appeal against acquittal in the matter of reappreciation of the evidence and reversal of the finding of acquittal recorded by the trial Court. The leading case on this point is the decision of the Privy Council in Sheo Swarup v. Emperor . The Supreme Court followed the decisions of the Privy Council on this point in various decisions, including the decisions relied on by the learned Counsel in Asaram Vithalsingh Pardeshi v. The State of Maharashtra ; Bahal Singh v. State of Haryana ; and Ganesh Bhavan Patel and another v. State of Maharashtra . Their Lordships of the Supreme Court in the case of Shivaji Sahebrao Babade and another v. State of Maharashtra, A.I.R. 1979 S.C. 2622, which was an appeal against the decision of this Court, at page 2627 of the report propounded the law as follows:---

"This Court had ever since its inception considered the correct principle to be applied by the Court in an appeal against an order of acquittal and held that the High Court has full power to review at large the evidence upon which the order of acquittal was founded and to reach the conclusion that upon that evidence the order of acquittal should be reversed. The Privy Council in Sheo Swarup v. King Emperor negatived the legal basis for the limitation which the several decisions of the High Courts had placed on the right of the State to appeal under section 417 of the Code."

Lord Russel, speaking for the Court, observed as follows :---

"There was no indication in the Code of any limitation or restriction on the High Court in the exercise of its power as an Appellate Tribunal, that no distinction was drawn between an appeal from an order of acquittal and an appeal from a conviction and that no limitation should be placed upon that power unless it be found expressly stated in the Code. He (that is, Lord Russel) further pointed out at p. 404 that the High Court should and will always give proper weight and consideration to such matters as (1) the views of the trial Judge as to the credibility of the witnesses, (2) the presumption of innocence in favour of the accused, a presumption certainly not weakened by the fact that he has been acquitted at his trial, (3) the right of the accused to the benefit of any doubt, and (4) the slowness of an Appellate Court in disturbing a finding of fact arrived at by a Judge who had the advantage of seeing the witnesses. In Sanwat Singh v. State of Rajasthan after an exhaustive review of cases decided by the Privy Council as well as by this Court this Court considered the principles laid down in Sheo Swarup's case and held that they afforded a correct guide for the Appellate Court's approach to a case against an order of acquittal. It was again pointed out by Das Gupta, J., delivering the judgment of five Judges in Harbans Singh v. State of Punjab .
In many cases, especially the earlier ones, the Court has in laying down such principles emphasised the necessity of interference with an order of acquittal being based only on compelling and substantial reasons and has expressed the view that unless such reasons represent and Appeal Court should not interfere with an order of acquittal vide Suraj Pal Singh v. The State ; Ajmer Singh v. State of Punjab ; Puran v. State of Punjab . The use of the words 'compelling reasons' embarrassed some of the High Courts in exercising their jurisdiction in appeals against acquittals and difficulties occasionally arose as to what this Court had meant by the words 'compelling reasons'. In later years the Court has often avoided emphasis on 'compelling reasons' but nonetheless adhered to the view expressed earlier that before interfering in appeal with an order of acquittal a Court must examine not only questions of law and fact in all their aspects but must also closely and carefully examine the reasons which impelled the lower Courts to acquit the accused and interfere only if satisfied after such examination that the conclusion reached by the lower Court that the guilt of the person has not been proved is unreasonable. Vide Chinta v. State of Madhya Pradesh, Criminal Appeal No. 178 of 1959, decided on 18-11-1960 (S.C.), Ashrafkha Haibatkha Pathan v. The State of Bombay, Criminal Appeal No. 38 of 1960, decided on 14-12-1960 (S.C.).
......On close analysis, it is clear that the principles laid down by the Court in this matter have remained the same. What may be called the golden thread running through all these decisions is the rule that in deciding appeals against acquittal the Court of Appeal must examine the evidence with particular care, must examine also the reasons on which the order of acquittal was based and should interfere with the order only when satisfied that the view taken by the acquitting Judge is clearly unreasonable. Once the Appellate Court comes to the conclusion that the view taken by the Lower Court is clearly an unreasonable one that itself is a 'compelling reason' for interference. For, it is a court's duty to convict a guilty person when the guilt is established beyond reasonable doubt, no less than it is its duty to acquit the accused when such guilt is not so established."

On the point of appreciation of evidence, their Lordships of the Supreme Court at page 2628 of the report observed as follows :-

"Now to the facts. The scene of murder is rural, the witnesses to the case are rustics and so their behavioural pattern and perceptive habits have to be judged as such. The too sophisticated approaches familiar in courts based on unreal assumptions about human conduct cannot obviously be applied to those given to the lethargic ways of our villages. When scanning the evidence of the various witnesses we have to inform ourselves that variance on the fringes, discrepancies in details, contradictions in narration and embellishments in inessential parts cannot militate against the veracity of the core of the testimony provided there is the impress of truth and conformity to probability in the substantial fabric of testimony delivered... Certainly, the Court which has seen the witnesses depose has a great advantage over the Appellate Judge who reads the recorded evidence in cold print, and regard must be had to this advantage enjoyed by the trial Judge of observing the demeanour and delivery, of reading the straight forwardness and doubtful candour, rustic naivete and clever equivocation, manipulated conformity and ingenious unveracity, of person who swear to the facts before him. Nevertheless, where a judge draws his conclusions not so much on the directness or dubiety of the witness while on oath but upon general probabilities and on expert evidence the Court of appeal is in as good a position to assess or arrive at legitimate conclusions as the Court of first instance, Nor can we make a fetish of the trial Judge's psychic insight."

On the point of the appreciation of evidence, their Lordships of the Supreme Court in Narotam Singh v. State of Punjab and another observed as follows :-

"Discrepancies do not necessarily demolish testimony; delay does not necessarily spell unveracity and tortured technicalities do not necessarily upset conviction when the Court has had a perspicacious, sensitive and correctly oriented view of the evidence and probabilities to reach the conclusion it did. Proof of guilt is sustained despite little infirmities, tossing peccadilloes and peripheral probative shortfalls. The 'sacred cows' of shadowy doubts and marginal mistakes, processual or other, cannot deter the Court from punishing crime where it has been sensibly and substantially brought home."

Bearing in mind the principles and guide-lines laid down by the Supreme Court in the decisions referred to above, we proceed to consider the appeals against acquittal of the accused Nos. 3 to 6.

18. The learned Counsel Mr. Pradhan contended that there were three factions in the village and as the accused belonged to the rival faction the prosecution witnesses gave evidence against them. According to him, the persons belonging to the rival faction tried to implead as many persons from the other factions in the crime and as such it was not safe to rely on the testimony of such witnesses for basing the conviction of the accused. As laid down by their Lordships of the Supreme Court in the case of Masalti and others v. The State of Uttar Pradesh , when a Criminal Court has to appreciate evidence given by witnesses who are partisans or interested, it has to be very careful in weighing such evidence. Whether or not there are discrepancies in the evidence; whether or not evidence strikes the Court as genuine; whether or not the story disclosed by the evidence is probable, are all matters which must be taken into account. But it would, we think, be unreasonable to contend that evidence given by witnesses should be discarded only on the ground that it is evidence of partisans or interested witnesses. Often enough, where factions prevail in villages and murders are committed as a result of enmity between such factions, Criminal courts have to deal with evidence of a partisans type. The mechanical rejection of such evidence on the sole ground that is it partisans would invariably lead to failure of justice. No hard and fast rule can be laid down as to how much evidence should be appreciated. Judicial approach has to be cautions in dealing with such evidence; but the plea that such evidence should be rejected because it is partisans cannot be accepted as correct. The following observations of their Lordships of the Supreme Court at page 210 of the report are also useful in the appreciation of evidence in this case :---

"Where a crowd of assailants who are members of an unlawful assembly proceeds to commit an offence of murder in pursuance of the common object of the unlawful assembly, it is often not possible for witnesses to describe accurately the part played by each one of the assailants. Besides, if a large crowd of persons armed with weapons assaults the intended victims, it may not be necessary that all of them have to take part in the actual assault... Appreciation of evidence in such a complex case is no doubt a difficult task; but Criminal Court have to do their best in dealing with such cases and it is their duty to shift the evidence carefully and decide which part of it is true and which is not."

As Village Sonyal was divided into two factions and the accused and the prosecution witnesses belonged to rival factions, their evidence has to be appreciated bearing in mind the above guide-lines indicated by the Supreme Court.

18-A. At this stage, we may also consider the ground urged by the learned Counsel Mr. Pradhan for rejection of the evidence of the witnesses whose statements have been recorded by the Investigating Officer on 16th September, 1978, that is, four days after the date of the incident. The incident had taken place on 12th September, 1978 at about 9.30 p.m. and the F.I.R. was lodged at about 2.30 a.m. on 13th September, 1978. The investigation was taken up by P.S.I. Jahagirdar (P.W. 24) immediately after registering the offence, and after inquest on the dead body in the morning of 13th September, 1978 he proceeded to Village Sonyal and visited the scene of offence. He drew up panchnama of the scene of offence. The panchnama was commenced at 10.30 a.m. and was concluded at 11.30 a.m. We have already stated the other steps he had taken on that day in the investigation besides the recording of statements of ten witnesses. On the next day, that is , on 14th September, 1978 after obtaining the police custody remand of the accused Nos. 1 and 2 he handed over the investigation to Circle Police Inspector Mane (P.W. 27) as per the direction of the Superintendent of Police, Sangli. Mane on 14th September, 1978 proceeded to Village Sonyal and took over investigation from P.S.I. Jahagirdar. He verified the investigation papers which were received by him. He recorded the statements of Dadu Parit (P.W. 9), Laxmibai Sanadi (P.W. 10), Mrs. Ratnabai Sangappa Gaikwad (P.W. 13) and four others. He also interrogated the Accused No. 1 and searched his house. On 15th September, 1978 he searched for the absconding accused Shrimant and Tukaram and also recorded the statements of Dharyappa Parit (P.W. 15), Ramchandra Birajdar (P.W. 14) and nine others. Thereafter on 16th September, 1978, he recorded the statements of Tukaram Pujari (P.W. 18), Ishwarappa Birajdar (P.W. 19), Ramling Hattali (P.W. 22) and ten others. It is true that if the statements of the witnesses are recorded by the Investigating Officer at the earliest opportunity, there is a possibility of some interested persons tutoring the witnesses. Therefore, when there is delay in recording the statements of witnesses and particularly eye-witnesses, it is necessary to consider whether the recording of statements of those witnesses was intentionally delayed for allowing the witnesses to be tutored by the interested persons. The learned Counsel Mr. Pradhan, in support of his contention that as there has been delay in recording the statements of witnesses their evidence should be rejected, relied on the decision of the Supreme Court in State of Orissa v. Brahmananda Nanda , and Ganesh Bhavan Patel and another v. State of Maharashtra . In State of Orissa v. Brahmananda Nanda there was an appeal by special leave against the judgment of the High Court of Orissa acquitting the respondent of the charge of murder. In that case six persons, close relatives of the respondent, were done to death. The respondent was convicted by the Additional Sessions Judge, Dhankanal, and sentenced to death, but on appeal the conviction and the sentence were set aside and the respondent was acquitted by the High Court. Against acquittal the State preferred an appeal to the Supreme Court. The entire prosecution case against the respondent rested on the oral evidence of Chanchala (P.W. 6) who claimed to be an eye-witness to the murder of one of the six persons who were alleged to have been killed by the respondent. The learned Additional Sessions Judge believed her evidence, but the High Court found it difficult to accept her testimony. Their Lordships of the Supreme Court found that the High Court had given cogent reasons for rejecting her evidence, and they were in agreement with the High Court. Their Lordships found that the evidence suffered from serious infirmities which were discussed in detail by the High Court. Their Lordships also found that though according to the witness she saw the murderous assault on Hrudananda by the respondent and she also saw the respondent coming out of the adjoining house of Nityananda where the rest of the murder was committed, she did not mention the name of the respondent as the assailant for a day and a half. The murders were committed in night of 13th June, 1969 and yet she did not come out with the name of the respondent until the morning of 15th June, 1969. It was not possible to accept the explanation sought to be given on behalf of the prosecution that she did not disclose the name of the respondent as the assailant earlier than 15th June, 1969 on account of fear of the respondent . Their Lordships found that there could be no question of any fear from the respondent because in the first place the respondent was not known to be a gangster or a confirmed criminal about whom people would be afraid; secondly, the police has already arrived at the scene and they were stationed in the Club house which was just opposite to the house of the witness; and, thirdly, A.S.I. Madan Das was her nephew and he had come to the village in connection with the case and had also visited her house on 14th June, 1969. Under such circumstances, their Lordships found that it was difficult to believe that the witness should not have disclosed the name of the respondent to the police or even A.S.I. Madan Das and should have waited till the morning of 15th June, 1969 for giving out the name of the respondent. It was found to be a serious infirmity which destroyed the credibility of the evidence of the witness. Their Lordships also recorded that besides the above infirmity the High Court also found various other reasons for rejecting her testimony and most of those reasons, in their Lordships' opinion, were valid and cogent.

19. In the case of Ganesh Bhavan Patel and another v. State of Maharashtra of the report their Lordship of the Supreme Court observed as follows:---

"As noted by the trial Court, one unusual feature which projects its shadow on the evidence of P.Ws. Welji, Pramila and Kuvarbai and casts a serious doubt about their being eye-witnesses of the occurrence is the undue delay on the part of the Investigating Officer in recording their statements. Although these witnesses were or could be available for examination when the Investigating Officer visited the scene of occurrence or soon thereafter their statements under section 161 Cri.P.C. were recorded on the following day. Welji (P.W. 3) was examined at 8 a.m., Pramila at 9.15 or 9.30 a.m. and Kuvarbai at 1 p.m. Delay of a few hours, simplicitor, in recording the statements of eye-witnesses may not, by itself, amount to a serious infirmity in the prosecution case. But it may assume such a character if there are concomitant circumstances to suggest that the investigator was deliberately marking time with a view to decide about the shape to be given to the case and the eye-witnesses to be introduced. A catena of circumstances which lend such significance to this delay exists in the instant case."

The explanation given by the Investigating Officer for not recording the statements of the aforesaid eye-witnesses promptly was not accepted by their Lordship of the Supreme Court and there were circumstances Indicating that the investigator was deliberately marking time.

20. Their Lordships of the Supreme Court in the case of Ranbir and others v. State of Punjab , considered the question of delay in recording statements of witnesses by the Investigating Officer and its effect on the credibility of those witnesses. At Page 1412 of the report their Lordships observed as follows :---

"No doubt, in case of party factions, there is generally speaking a tendency on the part of the prosecution witnesses to implicate some innocent persons also along with the guilty ones, but normally where the general substratum of the occurrence cannot be held to arouse any reasonable doubt or suspicion about its having taken place, then the prosecution witnesses, provided they are held to have witnessed the occurrence and to be in a position to identify the assailants, are ordinarily not to be assumed to have left out the actual offenders or the guilty persons. Although the witnesses for the prosecution are in such circumstances prove to exaggerate the culpability of the actual assailants as also to extend the participation in the occurrence to some possible innocent members of the opposite party as well , the Court has to sift the evidence and after a close scrutiny with anxious care and caution to try to come to a judicial conclusion as to who out of the accused persons can be safely considered to have taken part in the assault. As pointed out in Deep Chand v. State of Haryana , the maxim falsus in uno falsus in omnibus is not a sound rule to apply in the conditions in this country and, therefore, it is the duty of the Court in cases where a witness has been found to have given unreliable evidence in regard to certain particulars to scrutinise the rest of his evidence with care and caution. If the remaining evidence is trustworthy and the substratum of the prosecution case remain intact, then the Court should uphold the prosecution case to the extent it is considered safe and trustworthy ...
The appellants' Counsel also faintly contended that Tota Ram P.W. 7 was examined by the police after considerable delay, the suggestion being that his evidence must be looked at with suspicion. We are not impressed by this submission. The fact of delayed examination of Tota Ram should, in our opinion, have been put to the Investigating Officer so as to enable him to explain the undue delay, if any, in examining Tota Ram. The question of delay in examining a witness during investigation is material only if it is indicative and suggestive of some unfair practice by the investigating agency for the purpose of introducing a got-up witness to falsely support the prosecution case. It is, therefore, essential that the Investigating Officer should be asked specifically about the delay and the reasons therefore."

21. In Lalji alias Chiranjib Bhowmik v. State of West Bengal , there was a delay of 56 days in recording the police statement of an eye-witness. It was contended before the Supreme Court that the evidence of the witness should be rejected as his police statement was recorded after the delay of 56 days. While repelling the contention of the learned Counsel for the appellant the Supreme Court at page 991 of the report observed as follows :-

"What was, however, vehemently urged by learned Counsel for the appellant was that there was a delay of about 56 days in recording police statement of the said witness and, therefore, his evidence should be rejected. In support of this submission a decision of this Court in State of Orissa v. Brahmananda Nanda was sought to be relied upon in which the evidence of the sole eye-witness whose police statement was recorded after a day and a half, though accepted by the Additional Sessions Judge, was rejected by the High Court and the accused was acquitted and the State had come to this Court in appeal against the order of acquittal. That was a case which turned upon its own facts. Further, in that case the High Court had given detailed reasons for rejecting the evidence of the particular eye-witness. Here the position is the reverse. In the evidence led by the prosecution a clear, cogent and satisfactory explanation has been given why the statement of Haradhan Das was recorded after the laps of about 56 days. The learned Additional Sessions Judge has carefully considered this explanation and accepted it and so has the High Court and we see no reason to interfere with this concurrent finding."

In view of the law laid down by the Supreme Court in the cases cited above, it will have to be considered whether the delay in examining the witnesses is indicative and suggestive of some unfair practice by the investigating agency for the purpose of introducing a got-up witness to falsely support the prosecution case.

22. First we propose to deal with the appeals preferred by the State against the four acquitted accused. Those accused are Accused No. 3 Bhagvant Vithappa Walikar, Accused No. 4 Mudkappa Chanappa Madgyal, Accused No. 5 Lakappa Layappa Pujari and Accused No. 6 Nagappa Jakappa Birajdar. At the outset we may point out that against the Accused No. 6 there is no evidence except that of Dadu Parit (P.W. 9). Dadu Parit had accompanied Police Constable Kadam (P.W. 12) while carrying the injured Head Constable Pachhapure from village Sonyal to the Police Station at Umadi. Police Constable Kadam lodged the F.I.R. Ex. 50 at the Police Station. The name of the Accused No. 6 does not find place in the F.I.R. Though Dadu Parit states that the Accused No. 6 Nagappa armed with a stick was present at the scene of offence, he does not say that he took part in assaulting deceased Head Constable Pachhapure. It is in the cross-examination of Dadu Parit that there were two factions in the Mazdoor Society, of which he was a member, and one faction was led by Sangappa (P.W. 8) and the other faction was led by Accused No. 2 Nilappa. As Dadu Parit belonged to the faction rival to the faction led by the Accused No. 2, he is certainly interested in roping in some of the members of the rival group in the crime. Therefore, it is not safe to rely on the uncorroborated testimony of Dadu Parit. Even Dadu parit does not say that the Accused No. 6 took part in assaulting the deceased. Consequently, we do not find any convincing reason for differing with the learned trial Judge and for reversing the finding of acquittal in respect of the Accused No. 6 recorded by the trial Judge. Therefore, the appeal preferred by the State against the acquittal of Accused No. 6 Nagappa will have to be dismissed.

23. It takes us to the appeals preferred by the State against the acquittal of the Accused Nos. 4 and 5. Police Constable Kadam (P.W. 12), who was at the scene of offence and who lodged the F.I.R. Ex. 50 at the Police-Station immediately after the incident, does not say about the presence of the Accused Nos. 4 and 5. Their names also do not find place in the F.I.R. Dadu Parit (P.W. 9), Vithal Apparaya Hattali (P.W. 16), Amogshsidha Murgyappa Birajdar (P.W. 17), Tukaram Pujari (P.W. 18), Ishwarappa Birajdar (P.W. 19), Sadashiv Birajdar (P.W. 21) and Ramling Hattali (P.W. 22) gave evidence that the Accused Nos. 4 and 5 were present at the scene of offence and they took part in assualting the deceased with sticks. As against the Accused No. 5, Sangappa (P.W. 8) has also given evidence. As the witnesses belonged to the faction rival to the faction of the accused, it is necessary to scrutinise their evidence with great care and caution. Sangappa (P.W. 8) at the time of the incident was the Vice-Chairman of Vithal School which had staged a drama on 12th September, 1978 at 9.30 p.m. He had submitted the application Ex. 40 to the Tahsildar for a licence for the performance of the drama and the Tahsildar issued the licence Ex. 41. He also contacted the Police Sub-Inspector at Umadi and submitted an application for police bandobust at the time of the drama. The guests Shri Sohoni, Advocate, M.L.A. for the area, Bhagwantrao Daphale, Chairman of Panchayat Samiti, and Deputy Engineer R.K. Patil, invites for the function, has accompanied Sangappa to Village Sonyal. He had taken the deceased and Police Constable Kadam from the police outpost at Madgyal for bandobust . According to him, about 1.000 to 1.500 persons had collected to witness the drama. He states in the examination in-chief that the accused Nos. 3 to 7 and the absconding accused Shrimant and Tukaram belonged to the group of the accused Nos. 1 and 2. He also states that at the relevant time his nephew Mallikarjun Laxman Birajdar was the Sarpanch of the Village Gram Panchayat and before him accused No. 2 Nilappa was the Sarpanch. In the Gram Panchayat election there were two rival groups. One was headed by accused No. 2 Nilappa assisted by the accused No. 1 Sidhanna and the other was headed by his nephew Mallikarjun. In that election Mallikarjun was elected as Sarpanch. In the cross-examination he admitted that he and the accused No. 1 Sidhanna were not on good terms for the last many years and there was litigation between them in respect of their adjacent lands. In the year 1974 there were chapter proceedings against both the rival groups. In the year 1976 one Vishnu Shamrao Patil filed a criminal complaint against him and the prosecution witnesses Irayya and Vithal Madgyal (P.W. 6) in the Magistrate's Court and it was still pending. He also admits that the prosecution witness Ramlingappa Hattali was his wife's brother. He states that in the year 1977 his group canvassed for the Reddy Congress (R) in the General Elections, that the absconding accused/ Shrimant canvassed for the Indira Congress and the accused Nos. 1 and 2 and Sidramappa Ravi of Jadrabobalad canvassed for the Janata Party. Thus, on reading the deposition of Sangappa, it is quite clear that the accused and the prosecution witnesses belonged to two rival groups and between those rival groups there was lot of litigation. Therefore, in view of the strained relations between the accused and the prosecution witnesses the possibility of some innocent persons being roped in cannot be ruled out. Having gone through the evidence of the eye-witnesses referred to above who have given evidence against the accused Nos. 4 and 5 and taking into consideration the strained relations of those witnesses with the accused and the further fact that Police Constable Kadam does not say anything regarding the accused Nos. 4 and 5 and their names do not find place in the F.I.R. Ex. 50 lodged immediately after the incident, we do not think that it would be proper for this Court to reverse the finding of acquittal recorded by the learned trial Judge in respect of those accused. Consequently, the appeals preferred by the State against the acquittal of the accused Nos. 4, 5 and 6 will have to be dismissed.

24. It takes us to the appeal preferred by the State against the acquittal of the accused No. 3. Complainant Kadam (P.W. 12) is the Police Constable who had accompanied Head Constable Pachhapure to Vijay Vithal School for bandobust at the drama to be staged at about 9.30 p.m. on 12th September, 1978. Police Constable Kadam was attached to the police outpost at Madgyal from about three months prior to the date of the incident. The deceased was attached to the police outpost at Madgyal for two years prior to Police Constable Kadam joining at that outpost. Police Constable Kadam was required to visit Village Sonyal frequently. He knew Police Patil Sidhanna, the accused No. 1 and also Nilappa, the accused No. 2, who was earlier the Sarpanch of the village. He states that he also know the absconding accused Shrimant. According to him, there were two groups in the village. One group was of accused No. 1 Sidhanna and accused No. 2 Nilappa and the rival group was of Sangappa Birajdar (P.W. 8) and his nephew Mallikarjun, the Sarpanch of the village. Absconding accused Shrimant belonged to the party of the accused Nos. 1 and 2. According to him, in the month of May 1978 Head Constable Pachhapure had filed chapter proceedings against Shrimant in the Court of the Executive Magistrate, Jat. On 25th June, 1978 he and Head Constable Pachhapure has accosted accused No. 3 Bhagvant between the Villages Sonyal and Jadrabad and by that time accused Bhagvant was found carrying illicit liquor. He and the accused seized the liquor and the deceased lodged the report against accused Bhagvant in the Police-Station, Umadi. A prohibition case was launched against the accused No. 3. In that connection the deceased had called the accused No. 3 in the police outpost at Madgyal. Accused Bhagvant along with the absconding accused Shrimant had been to the police outpost. At that time Shrimant made a grievance to the deceased for frequently calling Bhagvant to the Police outpost. According to him, in view of the above circumstances there were strained relations between the deceased on one side and the absconding accused Shrimant and the accused No. 3 Bhagvant on the other side. Thus the evidence of Police Constable Kadam shows that the absconding accused Shrimant and the accused No. 3 Bhagvant were close associates and they bore a grudge against the deceased.

25. Police Constable Kadam (P.W. 12) states that on 12th September, 1978 by about 8.30 p.m. or 8.45 p.m. the villagers had started collecting in the open ground for witnessing the drama. He further states that Head Constable Pachhapure was then standing on the northern side where the sitting arrangement for the ladies was made. He deposed that he was standing near the Gram Panchayat Office where the sitting arrangement for the guests was made. By about 9 p.m. when he was standing near the Gram Panchayat Office he saw the absconding accused Shrimant, accused No. 3 Bhagvant and accused No. 7 Sangappa coming from the western side of the Gram Panchayat Office Shrimant was armed with a hunter and Bhagvant and Sangappa were armed with sticks. He saw the three of them going towards the room of Bassappa where the accused Nos. 1 and 2 were already sitting. The accused Nos. 1 and 2 were sitting outside that room. Shrimant, the accused No. 3 and the accused No. 7 went to them and sat near them. At about 10 p.m. the guests invited for the function, Sangappa (P.W. 8) and his nephew Mallikarjun took their seats on the stage. Therefore, the function started by cutting the ribbon by one of the guests. Thereafter the headmaster started his introductory speech. While the headmaster was delivering his speech a stone was pelted on the stage. It came from the direction where the accused Nos. 1 and 2 were sitting. The accused Nos. 1 and 2 were sitting near the house of Basappa which is at the north. That house is denoted by numerical 1 in the plan Ex. 27. The stage where the drama was to be performed is denoted by numerical 7 in the said plan. The deceased was in the northern portion of the stage and Police Constable Kadam was in the southern portion of the stage. After the stone fell on the stage, Police Constable Kadam saw the deceased going towards the side from where the stone was pelted. At that time Police Constable Kadam heard Shrimant shouting "Vhadi, vhadi" ("Beat, beat"). He immediately rushed to that spot and on reaching the spot he saw the accused Nos. 1, 3 and 7 and absconding accused Shrimant departing from that spot and Head Constable Pachhapure lying bleeding on the ground. When accused No. 3 Bhagvant and Sangappa (P.W. 8) came from the western side of the Gram Panchayat Office, Police Constable kadam noticed that they were armed with sticks. He had also seen the absconding accused Shrimant with them armed with a hunter. In the F.I.R. Ex. 50 lodged by him immediately after the incident he as disclosed the name of the accused No. 3 Bhagvant along with some other accused. As stated earlier, Police Constable Kadam knew the absconding accused Shrimant and accused No. 3 Bhagvant very well, as he had the occasion to arrest the accused No. 3 in connection with the prohibition case. While he was at the police outpost Shrimant and the accused No. 3 had been to the deceased and made a grievance against the deceased calling the accused No. 3 at the police outpost frequently. With this background it is difficult to accept the defence contention that Police Constable Kadam might not have seen the accused No. 3, as he was at a distance of about 50 to 60 feet from the place where the assault took place on the deceased. Though absconding accused Shrimant and accused No. 3 Bhagvant bore a grudge against the deceased and Police Constable Kadam, as they had taken action against them in connection with the prohibition offence, Police Constable Kadam did not have any malice against the accused No. 3 and was not at all interested to implicate him falsely in the crime. It is pertinent to note that Police Constable Kadam does not say that he saw Shrimant and his associates giving blows with the weapons they had to the deceased. He only states that he heard Shrimant shouting "Vhadi, vhadi" ("Beat, beat") and when he reached the spot he saw the accused Nos. 1, 2, 3 and 7 departing from that place. In the F.I.R. lodged by him immediately after the incident he has mentioned the name of the accused No. 3. His testimony is fully supported by the F.I.R. Ex. 50 and we see no reason to disbelieve his testimony. The reasons given by the learned trial Judge for discarding his evidence are not valid. The learned trial Judge lost sight of the fact that the accused No. 3 along with Shrimant and others had passed by the side of the Gram Panchayat Office before the function and at that time Police Constable Kadam was standing near Gram Panchayat Office. Therefore, he could very well see Shrimant and the accused No. 3 armed with a hunter and a stick respectively passing towards the house of Bassappa where the other members of their group were sitting. He had also seen them departing together after the assault on Head Constable Pachhapure. In view of the reliable evidence of Police Constable Kadam corroborated by the F.I.R. Ex. 50 the defence of the accused No. 3 that his son was sick and , therefore, on the night of the incident he was all the while at his house and did not attend the function cannot be accepted.

26. Bhimanna (P.W. 7) states about the presence of the accused Nos. 3 and 7 with the absconding accused Shrimant. He states that Shrimant was armed with a hunter. According to him, the accused No. 3 and Sangappa (P.W. 8) were not armed with anything. He was declared hostile and was cross-examined by the learned Assistant Public Prosecutor. His testimony that the accused No. 3 and Sangappa were not armed with anything was contradicted by his police statement Ex. 73 wherein he stated that the accused No. 3 and Sangappa were armed with sticks and they assaulted the deceased with those sticks. The next witness Dadu Parit (P.W. 9) states that the accused No. 3 was armed with a stick and he took part in assaulting the deceased with that stick. Vithal Hattali (P.W. 16), Amogshsidha (P.W. 17), Tukaram Pujari (P.W. 18), Iswarappa (P.W. 19), Sadashiv (P.W. 21) and Ramling Hattali (P.W. 22) gave evidence that the accused No. 3 was armed with a stick and he took part in assaulting the deceased. We have earlier stated that the prosecution witnesses belonged to the group rival to the accused, and , therefore, it is necessary to scrutinise their evidence with great care and caution. Out of these witnesses, the statement of Bhimanna (P.W. 7) was recorded on 13th September, 1978 by P.S.I. Jahagirdar (P.W. 24). The statement of Dadu Parit (P.W. 9) was recorded by Circle Police Inspector Mane (P.W. 27) on 14th September, 1978 Mane had taken over the investigation from P.S.I. Jahagirdar on 14th September, 1978 and on the same day he recorded the statement of Dadu Parit. The statements of Vithal Hattali (P.W. 16), Amogshsidha (P.W. 17) Tukaram Pujari (P.W. 18), Ishwarappa (P.W. 19) and Ramling Hattali (P.W. 22) were recorded by Mane on 16th September, 1978. The statement of Sadashiv Birajdar (P.W. 21) was recorded on 20th September, 1978. There is nothing in the cross-examination of the Investigating Officers-P.S.I. Jahagirdar (P.W. 24) and Circle Police Inspector Mane (P.W. 27) to indicate that they delayed the recording of the eye-witnesses with oblique motive. A large number of persons had collected to witness the drama and the incident in question took place in the presence of a large number of persons. Therefore, the Investigating Officers were required to interrogate a large number of persons to ascertain who out of those persons witnessed the incident. When there is a mob of a large number of persons and some incident takes place, all persons present near about are not likely to witness the whole incident. Some may witness a part of it, and , therefore, it is not expected that all the witnesses should give consistent account of the incident. When we go through the evidence of the eye-witnesses, we find that different witnesses have seen different accused and some of them have not witnessed the actual beating, though they had seen the accused present there. Police Constable Kadam (P.W. 12) at the time of the incident was in the southern portion at a distance of about 50 feet from the place where the incident took place and in between there was a large number of persons. Therefore, though he had heard absconding accused Shrimant exhorting other accused to beat the deceased, he himself had not witnessed the actual beating. Dadu Parit (P.W. 9), Tukaram Pujari (P.W. 18), Ishwarappa (P.W. 19) and Sadashiv Birajdar (P.W. 21) were on the southern side and, therefore, they were at a longer distance from the place where the assault was amounted on the deceased. Vithal Hattali (P.W. 16) was sitting near the hotel of Chougule in the northern portion. He was at a distance of about eight to ten feet from the house of Basappa Karajangi. Amogshsidha (P.W. 17) was in front of the hotel of Chougule, and that hotel is adjacent to the house of Basappa. He also heard Shrimant shouting "Beat, beat" and thereby exhorting the other accused to assault Head Constable Pachhapure. Tukaram Pujari states that he was sitting on the katta (platform) of the office of the Gram Panchayat having a height of about three to four feet. The Gram Panchayat Office is at a distance of more than sixty feet from the place where the incident took place, but Tukaram Pujari, being on the platform of the Gram Panchayat Office, could see the incident standing on the platform. Thus the witnesses who were on the northern side were nearer to the place of offence and , therefore, they could see the incident. Similarly, the persons who were on the stage or on the platform of the Gram Panchayat Office, being at a higher level, could see the incident though in between there was a large number of persons.

27. The learned Counsel Mr. Pradhan contends that Police Constable Kadam (P.W. 12) had not seen the accused Nos. 1, 2 and 3 at the scene of offence, but he falsely mentioned their names in the F.I.R. Ex. 50. The learned Counsel contends that the learned trial Judge accepted the defence of alibi put forward by the accused No. 1. The accused No. 1, according to him, had left Village Sonyal on 10th September 1978 for Bijapur and from Bijapur on 11th September, 1978 he had gone to Bagalkot and on 12th September 1978 he was at Bagalkot. He had with him his wife. He attended the dispensary of Dr. Knop at Bagalkot for the treatment of his wife. He had also purchased some medicines from Arvind Medical Stores of Bagalkot. He has also purchased a wrist-watch of H.M.T. Company and obtained cash memo and guarantee card from the shopkeeper. He come to know that his wife along with their two sons and a daughter had gone to Aradhana Photo Studio at Bagalkot. He thereafter went to the said studio and there photographs were taken and on payment of the charges to the photographer he obtained receipt from him. He submitted that the acquittal accused No. 1 returned to Village Sonyal at about 8 p.m. and while he along with his family members was proceeding to his house Police Head Constable Kore confronted him and asked him to accompany him to the Gram Panchayat Office and at the Gram Panchayat Office he was arrested by P.S.I. Jahagirdar (P.W. 24). He submitted that he had shown all those documents and receipts to P.S.I. Jahagirdar. According to the learned Counsel, thus the accused No. 1 had produced sufficient documentary evidence to prove his plea of alibi and it was accepted by the learned trial Judge. He submits that as the plea of alibi of the accused No. 1 was accepted by the learned trial Judge, it shows that Police Constable Kadam has falsely mentioned his name in the F.I.R. Ex. 50. The accused No. 1 has been acquitted by the learned trial Judge finding that he had produced some documents to prove that he was not in the village and that there was no evidence that he participated in the assault on the deceased. As the State has not preferred an appeal against the acquittal of the accused No. 1 it is not necessary for us to consider whether the accused No. 1 made out his plea of alibi. Relying on the acquittal of the accused No. 1 by the learned trial Judge on accepting the plea of alibi, the learned Counsel contends that Police Constable Kadam falsely included his name in the F.I.R. and, therefore, the evidence of Police Constable Kadam and the inclusion of the name of the accused No. 3 in the F.I.R. also could not be safely relied upon. For the limited purpose of considering whether the names of the accused Nos. 1 and 3 were falsely included by Police Constable Kadam in the F.I.R. we have to consider the plea of alibi put forward by the accused No. 1. The accused No. 1 had put forward the specific plea of alibi . It is well established that the burden of substantiating such a plea and making it reasonably probable is upon him. In this connection a reference may be made to the decision of the Supreme Court in State of Uttar Pradesh v. Sughar Singh and others . The accused No. 1 produced certain private documents to substantiate his plea, but he examined no witness to prove those documents. In the examination of the accused No. 1 under section 313 Cri.P.C. in reply to question No. 18 he stated that he did not want to examine any witness in his defence. He stated that he was producing certain documents along with a list to show that he was producing certain documents along with a list to show that he was at Bijapur and Bagalkot from 10th September, 1978 to 13th September, 1978. In reply to question No. 19 as to whether wanted to examine himself on oath , he replied in the negative. In reply to question No. 20 as to whether he wanted to say anything more, he set out his plea of alibi and therein he stated the various places he visited during the period from 10th September, 1978 to 12th September, 1978. He led no evidence in defence to prove those documents. The accused No. 1 had produced two receipts, one from watch dealer and another from the photographer along with the list Ex. 90 at Serial Nos. 2 and 3. Those documents were produced before Police Circle Inspector Mane (P.W. 27) on 15th September, 1978 and he handed over those documents to C.I.D. Inspector Shivgonda (P.W. 28). Shivgonda had been to Bijapur and Bagalkot to verify the plea of the accused No. 1. There is no evidence on record to substantiate the plea of alibi specifically put forward by the accused No. 1. Mere production of documents is not sufficient to prove the plea of alibi. Those documents must be proved as per the provisions of the Evidence Act. The mere statement of the accused No. 1 under section 313 Cri.P.C. in respect of those documents cannot prove those documents. Consequently, we find that simply because the plea of alibi raised by the accused No. 1 was accepted by the learned trial Judge, it cannot be said that the name of the accused No. 1 was falsely included by Police Constable Kadam in the F.I.R. Ex. 50. The accused No. 1 being a Police Patil. Police Constable Kadam knew him very well. He had seen the accused No. 1 sitting near the house of Basappa on 12th September, 1978 at about 10 p.m. The accused Nos. 1 and 2 were prominent persons in the village and Police Constable Kadam who frequently visited the village could not make any mistake in identifying them. Consequently, we are unable to accept the contention of the learned Counsel that the name of the accused No. 1 was falsely included by Police Constable Kadam in the F.I.R. though he was not at all present at the village and at the place where the drama was staged.

28. The learned trial Judge rejected the evidence of Sangappa (P.W. 8), Dadu Parit (P.W. 9) and Police Constable Kadam (P.W. 12) on the ground that though they had on that night travelled in the same jeep in which the deceased was carried and though there were with them M.L.A. Shri Sohoni, Advocate, Chairman Daphale and Deputy Engineer Patil, they did not discuss in the jeep during their journey for 10 to 12 miles from Sonyal to Umadi regarding the assailants of the deceased. At paragraph 26 of the judgment the learned trial Judge observed. In spite of it there was no talk about the name of the assailants. This indicated that at the relevant time the persons travelling through the jeep car were not knowing as to who were the assailants of Pachhapure. Of course, this appears to be more probable, because it was difficult to see the actual incident of assault on Pachhapure, unless one was just near him at the time of the incident in question. Admittedly C.O.P. Kadam was away and he had further admitted that he could not see as to who had assaulted Pachhapure. Sangappa (P.W. 8) was at a distance of about 52 ft. away from the place of incident. If there was crowd of about 2000 persons and if the crowd had tried to disperse in view of the unhappy incident, it was, therefore, not possible for Sangappa to see as to who were the actual assailants. On this background Sangappa must not have disclosed the names of the assailants to other persons who were in the jeep car during the travelling." The second reason given by the learned trial Judge at paragraph 27 of the judgment for rejecting the evidence of Sangappa (P.W. 8) and Police Constable Kadam (P.W. 12) is that had Sangappa seen the incident, he would have been the best person to inform the police about it on the same night. At para 27 of the judgment the learned trial Judge observed as follows :---

"If, in fact he had seen the incident of assault on Pachhapure, he would have been the best informant when he had gone in the Police Station on the same night along with C.O.P. Kadam. Sangappa (P.W. 8) was in the Police Station when C.O.P. Kadam had given the information (Ex. 50). Till then Sangappa had not disclosed the names of the assailants to the Police Sub Inspector Jahagirdar. If, in fact, he was knowing something about the incident, he would have disclosed the same to P.S.I. Jahagirdar. what is important to note is that without disclosing anything about the incident Sangappa came back to the village on the following morning and by noon P.S.I. Jahagirdar recorded his statement. If Sangappa had not disclosed anything about the incident immediately to the Police Officer when he was in the Police Station and subsequently he makes a statement about the incident involving accused Lakappa (A-5) and accused No. 7 Sangappa along with absconding accused Shrimant, then there was certain reason to disbelieve his evidence, as he had a scope to concoct false case."

The learned trial Judge further states, "Any way, the fact remains on record that Sangappa had not immediately disclosed the incident to the Police Officer when he was in the company of the Police throughout the night. It, therefore, creates a doubt in the mind as to whether Sangappa had really seen the assault on Pachhapure on the night in question. In my opinion, he had not seen the actual incident of assault as he was away from the place of incident and he, therefore, could not disclose the names of the assailants when he was travelling through the jeep car, when he appeared in the Police Station and when he was throughout in the company of the Police during the night in question till he returned to the village on the next day." Regarding Dadu Parit (P.W. 9), the learned trial Judge states that with Head Constable Pachhapure to the Police-Station, he did not disclose anything about the assailants to the Police-Officer. He had also not disclosed the names of the assailants during the travelling. He went a step ahead and stated in the cross-examination that while lifting Pachhapure his hands and clothes were full of blood stains and he had shown his blood-stained clothes to the P.S.I. Umadi, on the night in question, and still the police had not recorded his statement in the Police Station. If, in fact, Dadu had gone to the Police-Station on the same night and his clothes were seen full of blood stains, the P.S.I. was expected to make enquiries with him, especially after the death of Head Constable Pachhapure, but the statement of this witness was not recorded in the Police-Station then. As the statement of Dadu Parit was not immediately recorded in the Police-Station and as he did not disclose the names of the assailants while he was proceeding in the jeep in which P.S.I. Jahagirdar (P.W. 24) travelled from Umadi to village Sonyal, his testimony that he had witnessed the incident was rejected. The learned trial Judge also rejected the testimony of the witnessed whose statements were recorded on 14th and 16th September, 1978 on the ground that there was delay in recording their statements and the witnesses had every opportunity to concoct a case without seeing anything on the night in question. Regarding the testimony of Sangappa (P.W. 8), the learned trail Judge at paragraph 43 of the judgment states that he mainly disbelieved him because he had not disclosed the names of the assailants while travelling through the jeep car on the night in question and also in the Police Station when he carried the injured Pachhapure to the Police-Station. He also stated that as there were only eight injuries on the persons of the deceased out of which three were on the head which had been received on account of the blows of the hunter, it was not possible that so many persons would attack the deceased.

29. We are unable to agree with the learned trial Judge that while Police Constable Kadam (P.W. 12) was carrying the injured Pachhapure from Village Sonyal to the Police-station at Umadi, which is at a distance of about 12 to 13 miles, Police Constable Kadam, Sangappa (P.W. 8), Dadu Parit (P.W. 9) and other persons who were in the jeep should have discussed as to who assaulted the deceased. All the persons who were accompanying the deceased were at the place where the drama was to be staged and where the incident took place. There was no reason for them to discuss among themselves the names of the assailants of the deceased, and from the mere fact that they had no such discussion it cannot be legitimately inferred that none of them knew who were the assailants of the deceased. There were eight injuries on the person of the deceased. Three of them were on the head and the others were at other portion of the body. There is no evidence that all the three injuries on the head were caused by absconding accused Shrimant with a hunter. Hunter, as has been described by the learned trial Judge at paragraph 48 of the judgment, is a small stick having a lead ball on the top of it with a long rope of leather. There was no injury on the person of the deceased with the leather strap portion of the hunter. The injuries on the head are very serious which resulted into the fracture of the skull. The injuries on the head are very serious as they resulted into the fracture of the ribs. Taking into consideration the nature of the injuries formidable weapons like heavy lathis must have been used to cause those injuries. As stated by us earlier, the approach of the Court has to be very cautions while considering the evidence of witnesses belonging to different factions. At the same time the Court cannot reject the evidence wholesale only on the ground that the witnesses belong to rival factions. Bearing in mind those safeguards, we find that the participation of the accused No. 3 in the assault on the deceased has been proved beyond reasonable doubt by the evidence of the witnesses referred to above and the testimony of Police Constable Kadam and the mention of the name of the accused No. 3 in the F.I.R. Ex. 50 lodged immediately after the incident lend support to the testimony of the eye-witnesses. Thus, on close scrutiny of the evidence on record, we are satisfied that the conclusion reached by the learned trial Judge that the guilt of the accused No. 3 has not been proved is unreasonable. Consequently, disagreeing with the learned trial Judge, we find that the prosecution proved beyond reasonable doubt that the accused No. 3 was armed with a stick and he had taken part in assaulting the deceased. Hence his acquittal cannot be sustained.

30. It takes us to the appeal preferred by the accused No. 7 Sangappa against his conviction by the learned trial Judge. The learned trial Judge relied on the sole testimony of Vithal Madgyal (P.W. 6) in basing the conviction of the accused No. 7. Besides Sangappa (P.W. 8), Dadu Parit (P.W. 9), Laxmibai (P.W. 10), Police Constable Kadam (P.W. 12), Vithal Hattali (P.W. 16), Amogshsidha (P.W. 17), Tukaram Pujari (P.W. 18), Iswarappa (P.W. 19) and Sadashiv (P.W. 21) have deposed to the presence of the accused No. 7 at the scene of the incident. They have also stated that the accused No. 7 took part in assaulting the deceased. Laxmibai has made a mistake about the weapon. According to her, absconding accused Shrimant had a stick and the accused No. 7 had a hunter. The learned Counsel for the accused No. 7, Mr. R.V. Ovalekar, contends that the learned trial Judge discarded the evidence of all eye-witnesses except Vithal Madgyal (P.W. 6). According to him the learned trial Judge should have discarded the evidence of Vithal Madgyal on the same reasoning on which he discarded the evidence of other witnesses. It is true that the prosecution witnesses belong to the rival faction of Sangappa (P.W. 8) and his nephew Mallikarjun. The accused No. 7 belonged to the faction of the accused No. 2 Nilappa. The learned Counsel pointed out that Vithal Madgyal also belonged to the faction of Sangappa and his nephew Mallikarjun, though in the cross-examination he denied that he belonged to their group. He pointed out that the accused No. 7 was arrested on 19th February, 1979 and nothing was recovered from him which would connect him with the crime in question. We have already indicated that though there were two factions in the village and the prosecution witnesses belonged to the rival faction, their evidence could not be rejected only on the ground that they belonged to the rival faction, though their belonging to the rival faction calls for close scrutiny of the evidence. We have also indicated that the learned Additional Sessions Judge discarded the evidence of some of the witnesses on the grounds which do not appeal to reason. Therefore, it is necessary to carefully consider the evidence of Vithal Madgyal and also other witnesses who were near about the scene of the incident and were in a position to witness the incident. It is in the evidence that there were electric lights and as the drama was to be staged, the whole area was illuminated by taking electric connection from the adjoining houses. There was also an electric lamppost and the electric tube fitted on that lamppost was burning at the time of the incident. As the whole area was illuminated with electric lights and the distance from one end to the other end being not very long, the persons could see the incident which had taken place at a short distance from the house of Basappa and shown by the numericals 2 and 3 in the plan Ex. 27. The panchnama of the scene of offence drawn in the morning of 13th September, 1978 shows that at those two places there was a pool of blood. The persons who were on the stage and the persons who were in the northern portion of the ground opposite the school could very well witness the incident. Vithal Madgyal was to the north-west of the stage. He states that he was standing near the stage. The deceased was also standing on the northern side of stage. He states that absconding accused Shrimant, one boy of Vadar (Tukaram) and the accused No. 7 Sangappa were standing under the neem tree near the house of Bassappa. He deposed that after the guests M.L.A. Shri. Sohani, Advocate, had cut the ribbon, Shrimant pelted a stone at the stage. The deceased immediately went to Shrimant and told him to create trouble and further asked him to go home. At that time Shrimant was having a hunter in his hand. The deceased cought hold of the hand of Shrimant. He stated that Shrimant got his hand released and started assaulting the deceased with the hunter he was having with him. Thereafter Tukaram and accused No. 7 Sangappa assaulted the deceased with the sticks. In view of the assault there was a row and the deceased fell on the ground as a result of the assault. He also states that Shrimant instigated other to beat the deceased. After the villagers left the place, he went to the deceased and saw him lying on ground with bleeding injuries on the head. The deceased was unconscious and was not in a position to talk. He was carried in a jeep to the dispensary at Umadi. He denied having seen the accused Nos. 1, 2, 3, 4 and 6 near the house of Basappa. He also denied to have seen the accused Nos. 3 and 6 assaulting the deceased. The learned Additional Public Prosecutor contradicted him by his police statement on the said point. He admits that the accused No. 4 Mudkappa is his stepbrother and relations with him are strained Vithal Madgyal (P.W. 6.), besides absconding accused Shrimant and Tukaram, implicates only the accused No. 7 in the crime. Through it was suggested to him in the cross-examination that he belonged to the rival group and on that account he falsely implicated the accused No. 7, he denied the said suggestion and maintained that the accused No. 7 was one of the assailants of the deceased. The statement of Vithal Madgyal was recorded by P.S.I. Jahagirdar (P.W. 24) on 13th September, 1978, that is on the same day on which the offence was registered. P.S.I. Jahagirdar, after registering of the offence and conducting the inquest on the dead body, had proceeded to Village Sonyal and there, after drawing of the panchanama of the scene of offence between 10.30 and 11 a.m., he recorded the statements of Sangappa (P.W. 8) Vithal Madgyal (P.W. 6), Bhimanna (P.W. 7), Irayya (P.W. 11) and six others. Vithal Madgyal was in the northern portion of the ground and the place where the incident took place was not far away from him, and, therefore, he could witness the incident. As there was a row and disturbance following the throwing of stone on the stage and assault on the deceased by absconding accused Shrimant and others, he has not been able to see all the persons who were assaulting the deceased, but he is very definite about the accused No. 7, and the evidence given by him is not at all contradicted by his police statement recorded immediately on 13th September, 1978 by P.S.I. Jahagirdar. Consequently, we are unable to agree with the learned Counsel for the accused No. 7 that the learned trial Judge should have rejected the evidence Nithal Madgyal (P.W. 6) on the same grounds on which he rejected the evidence of other witnesses.

31. Besides the evidence of Vithal Madgyal (P.W. 6), there is the evidence of other eye-witnesses which, in the circumstances of the present case, can be accepted. We have already indicated that the learned trial Judge rejected the evidence of some of these witnesses on untenable grounds. Sangappa (P.W. 8) belongs to the opposite camp, but it is pertinent to note that he implicates only the accused Nos. 5 and 7. He had gone to the Police-Station in the jeep carrying the deceased. It was contended before us that though he had gone at the Police-Station his statement was not recorded by the P.S.I. then and there and that his statement was recorded only after the P.S.I. arrived at Sonyal. P.S.I. Jahagir after registering the offence at about 2.30 p.m. on 13th September, 1978 in the morning of that day conducted inquest on the dead body and thereafter he left for village Sonyal and after arriving at Sonyal after completing the panchnama he recorded the statements of the witnesses already mentioned above. Sangappa is one of those witnesses. His evidence that he had seen the accused No. 7 assaulting the deceased is not contradicted by his Police statement recorded on 13th September, 1978. Similarly, the testimony of Dadu Parit (P.W. 9) is not contradicted by his Police statement recorded on 14th September, 1978 regarding the part played by the accused No. 7 in the crime. Laxmibai (P.W. 10). who was among the persons who had assembled to witness the drama, also speaks about the presence of the accused No. 7, but she stated that absconding accused Shrimant wielded a stick and the accused No. 7 wielded a hunter. The discrepancy regarding the weapon wielded by the accused No. 7 in the evidence of Laxmibai cannot be used to discredit her testimony wholesale. In the circumstances in which the incident has taken place, the mistake regarding the weapon wielded by each accused is but natural. Though the witnesses whose statements were recorded on 16th September, 1978 also deposed that the accused No. 7 took part in assaulting the deceased with a stick, we may not take into consideration their evidence, as their testimony has been recorded about four days after the incident. Though we do not find any oblique motive on the part of the Investigating Officer in recording their statements after about four days, yet as a matter of precaution, as there are two rival factions and witnesses belongs to the rival faction, we may not place much reliance on their testimony. The evidence has to be weighed and not to be counted. Even the testimony of one truthful and reliable witness is sufficient to prove the charge levelled against the accused, but when there are factions and the parties belong to different factions and the witnesses belong to one or the other faction, as a matter of safeguard the Court has to look for the corroboration of the testimony of the sole witness. On going through the evidence of the witnesses referred to above, we find that the testimony of Vithal Madgyal (P.W. 6) finds sufficient corroboration by their testimony. Consequently, we find that the prosecution satisfactorily proved that the accused No. 7 did take part in assaulting the deceased with a stick.

32. The evidence of the eye-witnesses that the deceased was assaulted with a hunter and stick finds support from the medical evidence on record. The evidence of Dr. Joshi (P.W. 23) shows that the deceased had as many as eight injuries and out of them three were confused lacerated wound on the head. We have already reproduced the injuries deposed to by Dr. Joshi. Dr. Joshi opined that the injuries were likely to have been caused by hard and blunt substance coming in tact with skin with force. He Also states that they could have been caused by sticks and a hunter. As the skull was fractured and the ribs were broken, the blows must have been given with formidable sticks and with great force. It is not disputed before us that the injuries sustained by the deceased were sufficient in the ordinary course of nature to cause death and they resulted into his death. Head Constable Panchhapure was declared dead immediately after he was admitted to the hospital.

33. It takes us to consider whether the assailants, absconding accused Shrimant and Tukaram and the accused Nos. 3 and 7 entertained a common intention to cause the death of Head Constable Pachhapure. The learned Counsel Mr. Ovalekar contends that there is no evidence of preconcert and therefore, there was no common intention and as such the provisions of section 34 I.P.C. are not attracted. According to the learned Counsel, under the circumstances of the present case, the accused No. 7 will have to be punished only for the act he had done. He submits that the only common intention, if any, was to beat Head Constable Pachhapure and there never was any intention to cause his death on the part of his assailants. He submitted that the evidence on record at the most shows that the accused had been there to witness the drama and suddenly a quarrel took place between the deceased and absconding accused Shrimant and in that sudden quarrel some of the accused took part and gave stick blows to Head Constable Pachhapure and, therefore, they could be punished only for the offence under section 325 I.P.C.

34. There is evidence of Police Constable Kadam (P.W. 12) that when absconding accused Shrimant mounted an attack on the deceased he exhorted his associates to beat the deceased and the other accused responded to his call and started belabouring him with sticks they had with them. The testimony of Police Constable Kadam on this point is corroborated by the F.I.R. Ex. 50 lodged by him immediately after the incident, Vithal Madgyal (P.W. 6) also states that Shrimant instigated others to beat Head Constable Pachhapure. Amogshsidha (P.W. 17) and Ramling (P.W. 22) also state that Shrimant exhorted others to beat Head Constable Pachhapure. As the accused Nos. 3 and 7 responded to the call of Shrimant and started beating Head Constable Pachhapure, it can be legitimately inferred that the accused Nos. 3 and 7 entertained a common intention with Shrimant to beat Head Constable Pachhapure. There is no evidence that the common intention to beat later on developed into intention to kill Head Constable Pachhapure. When a victim is attached by more than one person with intention merely to beat him and form the nature of the weapons in their hands grievous injuries are likely to be cause and such injuries are in fact cause, they can be convicted only for the offence under section 326 I.P.C. and only the person who causes the death by giving a fatal blow is liable to be convicted under section 302 I.P.C. In this connection a reference may be made to the decision of the Supreme Court in Kripal and others v. State of Uttar Pradesh . In that case three accused A, B and K were working the well on one morning. When they saw M and S going past the well they asked them where they were going. On being told that they were going to harvest J's sugarcane field they abused them not to go there but to work for them. They did not listen to them and walked on. When they had gone 30-40 paces, the three accused rushed at them and began to beat them with the handles of spears which were in the hands of B and K and with a lathi which was in A's hand. J arrived at the spot and asked the accused whey they were beating his labourers and stopped them from beating them. A hit him on the legs with his lathi and he fell down. K stabbed him with his spear near the ear. B then stabbed him with his spear on the left jaw, put his legs on his chest and extracted the spear blade from his jaw. Just as the blade came off, J dies. On those facts, it was held in their Lordships of the Supreme Court that in the circumstances the common intention to kill the deceased could not be attributed to the three accused. The only common intention that could be attributed to all the three accused is so far as the assault on J was concerned was the common intention to beat J also with the weapons in their hands, which were likely to produce grievous injuries. In this view, therefore, all the three accused would be guilty in respect of their assault on J for an offence under section 326 I.P.C., while B along would be guilty of the offence under section 302 I.P.C.

35. In the present case also the intention of the accused, as has been made clear from the exhortations of abscending accused Shrimant, was to beat Head Constable Pachhapure. In the circumstances, it cannot be inferred that the intention of the absconding accused Shrimant and his associates was to kill Head Constable Pachhapure. While Shrimant and his associates, accused Nos. 3 and 7 and others beat Head Constable Pachhapure in furtherance of common intention of all to beat him, some of them gave fatal blows which resulted into the fracture of the skull causing the death of Heat Constable Pachhapure. Therefore, the only person or persons who caused the fatal injuries would be liable to be punished under section 302 I.P.C. but all of them will have to be punished only for the offence under section 326 I.P.C. In the present case there is no evidence that the accused Nos. 3 and 7, who have been held guilty to have participated in beating Head Constable Pachhapure, entertained a common intention with their associates to cause the death of Head Constable Pachhapure. Similarly, there is no evidence that the fatal injuries suffered by Head Constable Pachhapure were cause by the accused Nos. 3 and 7. Consequently, the conviction of the accused No. 7, who has preferred appeal against his conviction, under section 302 read with section 34 I.P.C. cannot be sustained. His conviction will have to be altered to one under section 326 read with section 34 I.P.C. His conviction for the offences under section 353 read with section 34 I.P.C. and section 332 read with section 34 I.P.C. has to be maintained. Head Constable Pachhapure was present there for bandobust duty. Absconding accused Shrimant and his associates wanted to disturb the function and for that purpose a stone was thrown on the stage soon after the function commenced. Head Constable Pachhapure had been so Shrimant to prevent him from disturbing the function and at that time while he was performing his public duty, with the intention to prevent or deter him from discharging his duty as such public servant. Shrimant and his associates, among whom was the accused No. 7, assaulted Head Constable Pachhapure and caused him the injuries. Thereby he has also committed the offences under section 332 read with section 34 and section 353 read with 34 I.P.C. and as such his conviction for those offences has to be maintained and he will have to be sentenced on those counts also. On the same reasoning, we find that the accused No. 3 Bhagwant committed offence punishable under section 326 read with section 34, section 353 read with section 334 and section 332 read with section 34 I.P.C.

36. Accused No. 7 Sangappa was arrested 19th February, 1979 and since then he is in prison. He has undergone imprisonment of about seven years and six months. In the circumstances of the present case, we think that for the offences of which he was been found guilty, the sentence already undergone by him will meet the ends of justice. The accused No. 3 Bhagwant who has been found guilty of the offence under section 326 read with section 34, section 353 read with section 34 and section 332 read with section 34 I.P.C. before awarding the sentence, will have to be heard on the point of sentence.

37. Hence the following order:

Criminal Appeal No. 1282 of 1979 preferred by the accused No. 7 Sangappa Nigappa Malabadi is partly allowed. His conviction under section 302 read with section 34 I.P.C. and the sentence awarded to him on that count by the learned Additional Sessions Judge are set aside and instead he is convicted of the offence under section 326 read with section 34 I.P.C. and sentenced to imprisonment already undergone by him. His conviction for the offence under section 353 read with section 34 and section 332 read with section 34 I.P.C. are confirmed and he is sentenced to suffer R.I. for one year on each of those two counts. The substantive sentence of imprisonment shall run concurrently. The accused having already undergone the sentence shall be released forthwith if not required in any other case.
Criminal Appeal No. 1401 of 1979 preferred by the State as against accused No. 3 Bhagvant Vithappa Walikar is partly allowed and he is found guilty of the offences punishable under section 326 read with section 34, section 353 read with section 34 and section 332 read with section 34 I.P.C. Before passing the sentence the accused No. 3 is to be heard as per the provisions of section 235(2) Cri.P.C. and hence the case is adjourned to 14th August, 1985 for hearing him. The learned Counsel undertakes to keep the accused No. 3 present on that day.
Criminal Appeal No. 1401 of 1979 as against the accused Nos. 4, 5 and 6 is dismissed and their acquittal is confirmed. Their bail bound shall stand cancelled.
The other two appeals, namely Criminal Appeals Nos. 1402 and 1403 of 1979, preferred by the State against the acquittal of the same accused, that is, accused Nos. 3, 4, 5 and 6, are redundant and they are accordingly disposed of as redundant.

38. We wanted to hear the accused No. 3 on the point of sentence to be awarded to him for the offences he has been found guilty. We had asked his Counsel Mr. Pradhan to keep him present today for hearing him on the point of sentence. The learned Counsel had agreed to keep him present today. The learned Counsel states that in spite of the message sent by him, the accused No. 3 has not turned up today. Since the accused No. 3 is absent, we heard his Counsel on the point of sentence. The learned Counsel contends that the incident took place in the year 1978 and the accused No. 3 was arrested on 22nd September, 1978 and he was under-trial prisoner till he was acquitted on 16th July, 1979, that is, he was under-trial prisoner for about ten months. The learned Counsel states that a long period had elapsed after the incident and the accused No. 3 is now well settled in life. He submits that the period of detention of ten months under-gone by the accused No. 3 as under-trial prisoner should be considered as adequate punishment for the offences for which he has been found guilty. The accused No. 3 has been found guilty for the offences punishable under section 326 read with section 34, section 332 read with section 34 and section 353 read with section 34 I.P.C. In the incident for which the accused No. 3 has been found guilty one head constable while performing his public duty was assaulted and he succumbed to the injuries sustained by him in the assault. The offence committed by the accused No. 3 and his associates is very serious and calls for deterrent punishment. At the same time it may be mentioned that the leader of the accused who assaulted Head constable Pachhapure was Shrimant who was subsequently tried in another Sessions case. At his bidding the accused No. 3 participated in beating Head Constable with stick. Taking into consideration his secondary role and that the incident took place eight years, back and he was under-trial prisoner for about ten months, we think that the sentence of imprisonment for two years will meet the ends of justice. Hence, we proceed to pass the following order:

39. The accused No. 3 is convicted of the offences under section 326 read with section 34, section 332 read with section 34 and section 353 read with section 34 I.P.C. and he is sentenced to suffer R.I. for two years on the first count and R.I. for one year on each of the subsequent two counts. The substantive sentence of imprisonment shall run concurrently and the accused No. 3 shall be entitled to the set-off of the period during which he was under detention under section 428 Cri.P.C. The accused No. 3 is granted 15 days' time to surrender.