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 57, Cited by 0]

Calcutta High Court (Appellete Side)

Sufiar Rahaman @ Sk. Sufiar Rahaman vs The State Of West Bengal on 6 July, 2015

Author: Indrajit Chatterjee

Bench: Nadira Patherya, Indrajit Chatterjee

                      IN THE HIGH COURT AT CALCUTTA
                     CRIMINAL APPELLATE JURISDICTION
                              APPELLATE SIDE

PRESENT:

The Hon'ble Justice Nadira Patherya
And
The Hon'ble Justice Indrajit Chatterjee


                             C.R.A. NO.284 of 2009

                     Sufiar Rahaman @ Sk. Sufiar Rahaman
                                    -vs.-

                             The State of West Bengal


For the Appellants       :     Mr. Sekhar Kumar Basu
                               Mr. Milan Mukherjee
                               Ms. Rupa Bandhopadhyay
                               Mr. Souvik Mitter
                               Mr. Suman De.
                               Mr. Arun Ray Kukherjee
                               Mr. Subhasish Das Gupta.

For the State            :     Mr. Manjit Singh Learned Public Prosecutor
                               Mr. Prasun Dutta
                               Mr. Pawan Kumar Gupta.



Heard On                 :     21.04.2015

Judgment on              :     6th day of July, 2015


Indrajit Chatterjee, J: The present appellants were convicted in respect of the

charge punishable under Sections 302 read with Section 149 and 307 read

with Section 149 of the Indian Penal Code (hereinafter called as the Code) as

passed by the Learned Sessions Judge, Birbhum at Suri in Sessions Trial No.1

(March) 1990 which arose out of Sessions Case No.64 of 1989. As per the

impugned judgment dated 30th March 1989, the Trial Court was pleased to

convict all the 46 appellants before us and sentenced them to suffer

imprisonment for life for the offence punishable under Section 302 read with

Section 149 of the Code. They were further sentenced to pay fine of Rs.5,000/-

(five thousand) each in default to suffer imprisonment for a further period of

one year each.
       The appellants were also found guilty in respect of the charge punishable

under Section 307 read with Section 149 of the said Code and were sentenced

to suffer rigorous imprisonment for a period of seven years and each were

further sentenced to pay fine of Rs.1,000/- (one thousand) each in default to

suffer imprisonment for a period of six months.


      The FIR was handed over by one Madhusudan Ghosh (PW-1), to the Sub-

Inspector Pravat Kumar Mukherjee (PW-20), the Officer-in-Charge of Bolpur

Police Station on 19.11.1987 at about 10:25 hours, when the police force was

camping at Muluk Adarshapalli. The said FIR was forwarded to the Officer-in-

Charge Bolpur Police Station through Home Guard Ram Narayan Ganguly (PW-

17) for starting a case under Sections 148/149/326/307/302 of the Code and

as such Bolpur Police Station Case No.9 dated 19.11.1987 was registered at

11:05 hours.


      It was stated in the FIR that the incident took place on 19th of November,

1987 in which three persons of village Muluk within Bolpur Police Station,

District Birbhum were murdered and one was seriously injured. The incident

took place between 9 a.m. to 9:30 a.m. at Kalitaladanga at Village Muluk when

the victims Sk. Mannan, Ziyauddin Sk., Sudir Ghosh and Nirmal Ghosh @

Patkula were going through the village road. At that time one procession was

coming from the other side. The members of the procession were armed with

Sarki, Lathi, big Sticks and Tangi and they attacked the victims mentioned

above. The first three persons mentioned above died at the spot and the fourth

one died on that date at Bolpur Sub-Divisional Hospital. It was also stated in

the FIR that the members of the procession attacked Sk. Taiab (PW-2) and Abu

Hayat (not examined) and injured them seriously. In the FIR in all 41 persons

were named. PW-20 took up the investigation and in the process he conducted

the inquest on the dead bodies of the deceased, collected the post-mortem

reports and bed-head tickets of the two victims, Abu Tayeb and Abdul Hayat,

arrested three persons from the place of occurrence and thereafter submitted

charge-sheet against 56 accused persons for the offence punishable under
 Sections 148/149/326/307/302 of the said Code. On enquiry it was found

that Sk. Enamul and Babul Sk. was the same person. Thus number of accused

persons came down to 55.


      The trial court framed charge under Sections 148/307/302 read with

Section 149 of the Code against 55 accused persons. Later on accused Badal

Kumar Majhi and Ansarul Haque were held to be juveniles and trial against

them was split up vide order dated 30.11.1995 of the Learned Sessions Judge,

Birbhum. The case against accused Jillur Rahaman @ Jillu was filed for the

present. During the pendency of the trial Kanai Lohar, Abdul Haque, Laxmi

Ram Tuddu, Abdul Ohid and Lambodar @ Lambu Majhi died. The case was

filed as against those persons. The case was also filed for the present as

against Shankar Dhar as he absconded. It may be noted that in that sessions

trial forty six accused persons who are now before us faced the trial and all

were convicted as mentioned above.


      The defence made out a case of false implication and innocence which

can be gathered from the trend of cross-examination and the answers given by

the accused persons in their examinations under Section 313 of the Code of

Criminal Procedure.


      It may be mentioned that though charge was framed against accused

persons for the offence punishable under Section 148 of the Code the Trial

Court did not pass any order in respect thereof and as such it may be treated

that the accused persons were acquitted in respect of the charge punishable

under Section 148 of the Code giving benefit to the appellants as was conceded

by the Learned Public Prosecutor before us.


      Before the trial court as many as 20 witnesses were examined. The

defence preferred not to adduce any oral or documentary evidence. Apart from

oral evidence the prosecution also proved some documentary evidence like the

carbon copies of post-mortem reports, carbon copies of inquest reports, seizure
 lists, FIR, copy of G.D entry etc. Some articles were seized and marked as

material exhibits.


      It may be mentioned that in the FIR 4 persons were cited as eye

witnesses with the clause "and others". Of those four witnesses Dhanu Ghosh

is PW-7 (not deposed as eye witness) and Badaklal Hembram is PW-3. Other

eye witnesses as per FIR Sk. Allauddin and Meghnad Ghosh were not

examined. The other eye witnesses as per evidence on record are the de facto

complainants, Madhu Sudan Ghosh PW-1, the injured eye witnesses, Abu

Tayeb PW-2, Santoshi Ghosh PW-4, the daughter of the victim Sudhir Ghosh

and sister of another victim Nirmal Ghosh @ Patkula and Islam Mia PW-6.

There is another eye witness to the incident he is PW-5 Mangla Hansda. There

may be some dispute to brand him as eye witness as he deposed, "on 2nd

Agrahayan about 15/16 years ago I learnt about the incident" but the

evidence is to be read as a whole and should not be assessed on reading of a

single line.


      It may be mentioned that though the incident took place in 1987 and

charge was framed on 8th of March, 1990 the first witness was examined only

on 5th of July, 2004 and the last one on 17th December, 2008. Thus, in

assessing the merit of the witnesses the Court will keep in mind that they came

to depose after 17 years of the incident. On scrutiny of the sessions court

record we are satisfied that the defence tried to delay the proceeding as much

as it could, but criminal trial is not won by delaying the trial.


      The other witnesses examined by the prosecution were as follows: PW-8

is Chitta Ghosh, husband of PW-5 Santoshi Ghosh. PW-9 is Sanaulla Mollah,

who signed on the inquest reports. PW-10 is Sk. Nazrul another witness to the

inquest. PW-11 scribe of the FIR, who wrote it as per the instruction of PW-1.

PW-12 is a seizure list witness. PW-13 was called unnecessarily by the trial

court. PW-14 is Dr. S. Sorkhel who examined the two victims namely Abu

Tayeb and Abu Nuhu (not examined) both at Suri Sadar Hospital on

19.11.1987

. PW-15 is constable Ashok Patra, who accompanied the officers and police personnel including PW-16, Ashok Bhattacharya to village Muluk Kalitaladanga and took the dead bodies to S.D. Hospital, Bolpur along with the dead body challans wherefrom the dead bodies were taken to the Suri Hospital for post-mortem examinations. PW-15 and PW-16 also signed the seizure lists. PW-17 Home Guard, took the written complaint from village Muluk to Bolpur Police Station for registering the case. PW-18, S.I Tapan Pal is a formal witness who claimed that he wrote four seizure lists as per the instruction of PW-20, S.I Pravat Kumar Mukherjee. PW-19 is the police officer who registered the case being Bolpur P.S. Case no. 9 of 1987 dated 19.11.1987 by filling up the formal FIR. PW-20 is the I.O, S.I Pravat Kumar Mukherjee.

It may be noted for future reference that the autopsy surgeon who conducted the post-mortem examination on the dead bodies of the four victims died during the pendency of the trial and the post-mortem reports were marked as exhibits 16, 17, 18 and 19, on consent as per petition filed before the Trial Court by the learned Public Prosecutor on 19th August, 2008. The said petition was allowed by the Trial Court vide order no.181 dated 19.08.2008 and no revisional application was filed therefrom before this Hon'ble Court.

There is another feature of this case which is apparent from the evidence of PW-20 that Santoshi went to Bolpur P.S at about 09:45 hours on 19.11.1987 to inform the police regarding the incident and her information was diarised as per G.D. entry no.702 dated 19.11.1987 of the Bolpur Police Station, which was marked as exhibit 21. It was submitted before the Trial Court that this G.D. entry ought to have been treated as FIR but the learned trial court rightly decided that such cryptic information cannot be treated as FIR.

Mr. Basu and Mr. Mukherjee counsels for the accused appellants did not raise this point before this Court. It has been set at rest by different decisions of the Apex Court that cryptic information should not be treated as FIR. On this point we can refer to the decisions of the Apex Court as reported in (2012) 7 SCC 225 (Anand Mohan vs. State of Bihar), 1997 SCC (Cri) 33 (Binoy Kumar vs. State of Bihar) and 1995 SCC (Cri) 534 (Ishaque vs. State of Bihar).

Mr. Basu, the learned senior advocate submitted before this Court that the carbon copies of the post-mortem reports should not have been marked as exhibits by the Trial Court even though the advocate consented to them being marked as exhibits. If one document is to be marked as exhibit then it must come within the periphery of the Evidence Act. He referred to Sections 64 and 65 of the Evidence Act to substantiate his argument. It is true that as per Section 64 of the Evidence Act documents must be proved by primary evidence except in cases stated in Section 65 of the said Act. It may be noted that the doctor being dead none could come to prove that the carbon copies were prepared in the same mechanical process. Considering the circumstances before us and which was before the Trial Court there was no alternative before the Trial Court but to mark those documents as exhibits particularly when the defence did not raise any objection. We are unable to accept the contention of the defence counsels that those documents ought not to have been marked as exhibits being carbon copies.

Mr. Basu also attacked the judgment of the Trial Court by relying on the decision of the Apex Court reported in (2014) 6 Supreme Court Cases 672 (Nagesar vs. State of Chhattisgarh) to convince us that the persons whose names did not appear in the FIR ought not to have been convicted by the Trial Court. He submitted that in the FIR as many as 41 persons were named and as such there was no scope to convict other accused persons. We may illustrate here that the names of Sk. Samsul (Appellant No.35), Biswanath Pal (Appellant No.36), Sk. Enamul (Appellant No.37), Anis Khan (Appellant No.38), Helu Khan (Appellant No.39), Aktar Sk. (Appellant No.40), Jilai Sk. (Appellant No.41), Khokan Sk. (Appellant No.42), Mirjan Khan (Appellant No.43), Ajijul Sk. (Appellant No.44), Anath Ghosh (Appellant No.45) and Meher Sk. (Appellant No.46) were not mentioned in the FIR but they were convicted by the learned trial court. It may be mentioned that accused Badal Majhi (since declared juvenile), Sk. Samsul (Appellant No.35), Biswanath Pal (Appellant No.36), Sk. Enamul (Appellant No.37), Anis Khan (Appellant No.38 ) and Helu Khan (Appellant No.39 ) and Lambodar Majhi (since deceased) were forwarded by the I.O on the very next day of the incident to the court of the S.D.J.M, Bolpur along with two FIR named accused namely Rausan Ali (Appellant No.2) and Nandan Nandi (Appellant No.21 ) who were arrested by the Investigating Officer from near the place of occurrence when the police force arrived.

Mr. Basu also submitted that neither Santoshi Ghosh (PW-4) nor (PW-5) Mangla Hansda can be treated as eye witnesses. Regarding Mangla Hansda it was his argument by taking us to one sentence in his examination-in-chief "on 2nd Agrahayan about 15/16 years ago I learnt about the incident" relying on this sentence it was his argument that this Mangla Hansda only heard about the incident. It is needless to say that evidence of a witness cannot be judged on a single sentence and to appreciate the evidence the entire evidence is to be considered and appreciated. It is true that Mr. Singh the learned Public Prosecutor tried to abandon his earlier claim that Mangla Hansda was not an eye witness but on reading and re-reading the entire evidence of this PW-5, we are of the opinion that this witness is one eye witness of the incident. He categorically deposed regarding the details of the incident and identified the members of the procession in the courtroom. His presence at the place of occurrence cannot be thrown away easily when this witness deposed "it is true that I personally had been to the said Kali Temple for worshipping purpose". We have gone through the cross-examination of this witness only to conclude that he is one eye witness. He further deposed in his cross-examination that "upon hearing the hue and cry, more than 200 people came out of their respective houses to the spot. Those people including myself remained present at the spot till arrival of the police at the spot."

As regards the evidence of Santoshi (PW-4), it was submitted by Mr. Basu that the de facto complainant did not mention in the FIR the names of this witness and rather admitted before the Court at the time of recording his evidence that Santoshi (PW-4) was not seen by him at the place of occurrence. It is true that even after such assertion we cannot shut our eyes to the evidence of the other witnesses. PW-5, Mangla Hansda deposed in his examination-in-chief "At the relevant time Santoshi Ghosh, daughter of Sudhir Ghosh was seen by her to come out of her house with a view to save her father and that she was chased by accused Appellant No.1 (Safi) and Swapan Nandi (Appellant No.3) with Ballam and other weapons".

We also get from evidence of PW-6, Islam Mia that this Santoshi was very much there and she appeared at the spot and tried to save her father and brother and she was chased by the accused persons named by this witness (PW-6) including Swapan Nandi (Appellant No.3) and Sufiar Rahaman (Appellant No.1). We also get from the evidence of PW-7, Dhanu Ghosh that this witness met Santoshi Ghosh, wife of Chitta Ghosh coming on a stranger's bicycle as pillion rider and she stopped before him and Chitta Ghosh, her husband, only to say that her father, elder-brother, one Ziauddin and Buro Sk. were being assaulted by a group of people with the help of lathi, ballam, bow & arrow, tangi etc. The evidence of PW-8 also goes to show that his wife Santoshi is one eye witness to the incident when this PW-8 deposed that his wife told him the names of the assailants which is natural.

Thus, we cannot concede to the argument of Mr. Basu on this count. It was further argued by Mr. Basu by relying on the decision of the Apex Court reported in AIR 1956 SC 181 (Baladin and others vs. State of U.P.), a three judge bench decision wherein the Apex Court held :

"It is well settled that mere presence in an assembly does not make such a person a member of an unlawful assembly unless it is shown that he had done something or omitted to do something which would make him a member of an unlawful assembly or unless that case falls under Section 142 of the Code.
If members of the family of the appellants and other residents of the village assembled, all such persons could not be condemned 'ipso facto' as being members of that unlawful assembly. It is necessary, therefore, for the prosecution to lead evidence pointing to the conclusion that all the appellants had done or been committing some overt act in prosecution of the common object of the unlawful assembly.
The omnibus evidence in general terms to the effect that all these persons and many more were the miscreants and were armed with deadly weapons, like guns, spears, phrases, axes, lathis ect., naturally has to be very closely scrutinised in order to eliminate all chances of false or mistaken implication."

In this case the Apex Court examined the case of each individual accused to satisfy itself that mere spectators who had not joined the assembly and who were unaware of its motive had not been branded as member of the unlawful assembly which committed the dastardly crimes.

He also referred to the decision of the Apex Court reported in (2009) 16 SCC 337 (K.M. Ravi and others Vs. State of Karnataka) wherein the Apex Court held that mere presence of association with other members in a case under Section 149 etc. of the Code is not sufficient and there must be sufficient evidence to show that the accused concerned intended or knew the likelihood of commission of the offence in question. In another decision as cited by Mr. Basu reported in (2011) 2 SCC 324 (Kuldip Yadav Vs. State of Bihar) the Apex Court held that it is mandatory for the Court before convicting accused with the aid of Section 149 to give clear finding regarding nature of unlawful common object and in the absence of such finding as to any overt act on part of the accused, mere fact that they were armed will not be sufficient to prove common object. The Apex Court further illustrated that it must be shown that the incriminating act was done to accomplish the common object of unlawful assembly and it must be within the knowledge of other members that there was every likelihood of the act being committed in pursuance of common object.

Learned counsel also relied on the decision of the Apex Court reported in AIR 2013 (SC) 2354 (Khairuddin and others Vs. State of West Bengal) wherein five persons were convicted out of 25 accused persons named in the FIR. The Apex Court however observed that in a case under Section 300 read with Section 149 of the Code that the proof of commission of an overt act by a member is not necessary to show that he shared the common object, but it is to be proved that he was a member of that assembly. This is the minimum that the prosecution must prove.

Mr. Basu also cited a decision of the Apex Court reported in 2015 (2) Supreme Court Cases 734 (Inder Singh vs. State of Rajasthan), wherein the Apex Court as a matter of caution directed that when large number of accused persons are involved in a crime the conviction can be sustained only if supported by two or more witnesses giving a consistent account of the incident in question. The reason for this is set out in Paragraph No.12 of the judgement proceeds being that although there may be several independent witnesses in that village who might have seen the occurrence but did not prefer to come out to support the prosecution, but that will not take away the worth of deposition of six eye witnesses when they have given a consistent account of the occurrence which was disclosed in a nutshell soon after the occurrence. In the FIR PW-15 who was seriously and critically injured in the incident his presence cannot be doubted. It further proceeded to show if, per chance, he would have been the sole witness even then it may have been possible for the courts below to convict the accused person on his testimony after deciding its veracity in the light of his earlier statement contained in the FIR.

In Inder Singh's case (supra) the Apex Court relied on the decision of (Roy Fernandes vs. State of Goa) as reported in (2012) 3 SCC 221 wherein the Apex Court observed that to determine existence of common object, the Court is required to show the circumstances in which the incident had taken place, the conduct of members of the unlawful assembly as well as the weapons they carried or used on the spot.

In another case relied on by the Apex Court in Inder Singh's case (supra) was that reported in (2011) 9 SCC Page 257 (Ramchandran and others vs. State of Kerala) wherein the Apex Court observed that common object may form on the spur of the moment and that prior concert by way of meeting of members of unlawful assembly is not necessary.

Mr. Basu also relied on another decision of the Apex Court reported in AIR 1965 SC Page 202 (Masalti vs. State of U.P.), wherein also the Apex Court gave a caution to the trial courts regarding acceptance of evidence in cases where several accused persons are involved. It was submitted by Mr. Basu that Masalti's case (supra) was subsequently followed in several cases including the case of (Busi Ketewara Rao vs. State of A.P.) as reported in (2012) 12 SCC 711 wherein the Apex Court in Paragraph 13 laid down in clear terms,-

"It is clear that when a criminal court has to deal with evidence pertaining to the commission of an offence involving a large number of offenders and a large number of victims, the normal test is that the conviction could be sustained only if it is supported by two or more witnesses who give a consistent account of the incident in question."

Mr. Basu also relied on the decision of the Apex Court reported in (2011) 2 SCC 857 (Cri) : (2011) 5 SCC 423 (Sajhi and others Vs. State of Kerala) to convince us that when no role was attributed to the other accused by eye witnesses in attacking the deceased and only the appellant No.1 alone inflicted three cut injuries on head of the deceased with a chopper the common object of the assembly was held not to have been proved. It was specifically held that in the absence of such a finding as to any overact on the part of the accused person mere fact that they were armed would not be sufficient to convict them with the aid of Section 149 and as such the Apex Court acquitted appellant Nos. 2 to 4 sustaining the conviction in respect of the appellant No. 1. In this case the chopper was in the hand of Appellant No.1 and he only cut the head of the victim Usman. In that case Appellant No.1 was prematurely released by the State Government. PW-1 did not attribute any overt act on the part of the Appellant Nos. 2 to 4.

Mr. Basu also relied on the decision of the Apex Court reported in (2010) 1 SCC (Cri) 413 (Pandurang Chandrakant Mhatre and others vs. State of Maharashtra) wherein the Apex Court relying on the judgment of Masalti's case (supra) held that where large number of persons were alleged to have participated in commission of crime and the accused appellants were sought to be convicted with aid of Section 149, Court needs to consider the particular fact situation and convict those whose presence was clearly established and overt acts proved.

Mr. Basu also relied on the decision of the Apex Court reported in J.T 2007 (11) SC 623 (Bhagga and others Vs. State of M.P) wherein the Apex Court in a case inter alia under Sections 149 and 302 of the upheld the conviction of five accused persons out of ten accused persons convicted by the Trial Court on the ground that no specific role was attributed in the offence as against the others and benefit of doubt was granted. It may be mentioned that in the instant case there was enmity between the families and the accused and the incident was witnessed by the family members of the deceased.

The learned defence counsel also referred to the decision reported in AIR 1955 SC page 274 (Nanak Chanda Vs. State of Punjab) wherein the Apex Court decided that accused charged under Section 302 read with Section 149 of the Code cannot be converted under Section 302 of the Code when he was not specifically charged only under Section 302 of the Code. On the same point the learned defence counsel cited a decision of the Apex Court reported in AIR 1955 SC 419 (Suraj Pal Vs. State of U.P) wherein the Apex Court held in a case where no direct and individual charges were framed against the accused for the specific offences under Sections 307 and 302 of the Code, the absence of specific charges against the accused under Sections 307 and 302 was a very serious lacuna in the proceedings and had materially prejudiced the accused. Thus, in substance it was held by the Apex Court that when one accused was charged under Section 302/149 of the Code, he cannot be convicted in respect of the charge punishable under Section 302 specifically.

It was further argued by Mr. Basu by taking us to the inquest reports of the first three victims to show that the inquest reports were prepared even before the registration of the FIR but unfortunately the P.S. case number was mentioned in such reports. It is true that there is some apparent defects in this regard but that cannot belie the entire prosecution case. It may be noted that the FIR was handed over to the police at 10:25 am on that very date and was also forwarded to Bolpur PS for registration of a case. It may be noted that after registration of the case the said FIR was forwarded to the Officer-in-Charge of Bolpur P.S camping at village Muluk. Thus, this discrepancy regarding the noting of the police station case number in the first three inquest reports which started from 10:35 am and continued up to 10:45 am on that date cannot take away the wind from the sails of the prosecution boat.

It was faintly submitted by Mr. Basu that no TI Parade was held in respect of the appellants which according to him was necessary. Mr. Basu also attacked the evidence of the PWs to convince this Court that the witnesses are not eye witnesses as claimed by them and their evidence is not consistent. There are important contradictions and omissions in the evidence of the PWs although one victim Abu Tayeb was admitted at Suri hospital for a long time but he did not state before the doctor how he sustained the injuries including the names of the assailants. There is no evidence that the doctor asked the victim about the incident or he failed to say how it happened or who were the assailants. The fault lies with the doctor and the witness cannot be blamed for it.

As regards the evidence of Santoshi (PW-4), it was his submission that Santoshi's name was not mentioned in the FIR as eye witness. It was his further argument that if the prosecution case is to be believed the assault on the victims was sudden and there was no common object of the said assembly. Thus, he tried to convince us that Section 149 of the Indian Penal Code cannot be clamped in such a case to convict the accused appellants. He further submitted that the blood stained earth was not forwarded to FSL and as regards the seizure of lathi etc. it was his contention that those were not seized from any person. Non-sending of blood stained earth to F.S.L cannot have any bearing in this case as the defence did not claim that there was no murder and the place of occurrence was not in dispute. Similarly non seizure of weapon of offence from any of the appellants who were arrested from the P.O has little role in this case.

On behalf of the State Mr. Singh, the learned Public Prosecutor cited one decision of the Apex Court (Om Prakash vs. State of Haryana) 2014 (3) AICRLR (SC) 464 wherein in all eight accused persons came together armed with lathis and one of them armed with a gun. It was the further case of the prosecution that assault was made by all the accused persons. It was held by the Apex Court that the common object is clearly evident in such a situation and attribution of specific individual overt act had no role to play. The Apex Court was satisfied that all tests of Section 149 was satisfied and confirmed the conviction of eight accused appellants before it under Section 302/149 of the Code. In the reported decision the Apex Court explained the meaning of common object in paragraph 16 of the decision which runs thus: "Common object of an unlawful assembly can also be gathered from the nature of the assembly, the weapons used by its members and the behaviour of the assembly at or before the scene of occurrence. It cannot be stated as a general proposition of law that unless an overt act is proven against the person who is alleged to be a member of the unlawful assembly, it cannot be held that he is a member of the assembly. What is really required to be seen is that the member of the unlawful assembly should have understood that the assembly was unlawful and was likely to commit any of the acts which fall within the purview of Section 141 Indian Penal Code. The core of the offence is the word "object" which means the purpose or design and in order to make it common, it should be shared by all. Needless to say, the burden is on the prosecution. It is required to establish whether the accused persons were present and whether they shared the common object. It is also an accepted principle that number and nature of injuries is a relevant fact to deduce that the common object has developed at the time of incident".

We like to reiterate that the Apex Court has illustrated vide paragraph 16 of the above decision that:

(1) Common object of unlawful assembly can be gathered from the nature of the assembly, the weapons used by its members and the behaviour of the assembly at or before the scene of occurrence. (2) It cannot be stated as a general proposition of law that unless an overt act is proved against the person who is alleged to be a member of the unlawful assembly, it cannot be held that he is a member of the assembly.
(3) The core of the offence is the word "object" which means the purpose or design and in order to make it common, it should be shared by all. (4) The number and nature of injuries is a relevant fact to deduce that the common object has developed at the time of incident. (5) The burden is on the prosecution - it is required to establish whether the accused persons were present and whether they shared the common object.

This decision is in conformity with the principle laid down in Khairuddin's case (supra) at Paragraph no.11 which may be quoted thus:

"....... It is true that the commission of an overt act may not always be necessary to prove that a member of an unlawful assembly shared the common object of the assembly, but then, the minimum that the prosecution must prove is that the persons concerned were members of the unlawful assembly."

In this case the Apex Court took into consideration the judgments of Masalti (supra) and Baladin and Ors. (supra).

Learned Public Prosecutor also cited the decision of (Masalti vs. State of U.P) as reported in 1965 AIR SC 202 (a four judge bench decision) to convince this Court that trustworthy evidence given by a single witness would be enough to convict an accused person. The rule of prudence was developed by the Apex Court that where a criminal court has to deal with evidence pertaining to the commission of an offence involving a large number of offenders and a large number of victims, it is usual to adopt the test that the conviction could be sustained only if it is supported by two or three or more witnesses who give a consistent account of the incident.

It was his further argument that there is consistent evidence of at least five eye witnesses to establish the case against the appellants. As regards the identification of the accused persons it was his contention that there was no question of TI Parade as the members of that unlawful assembly were very much known to the witnesses including the de facto complainant. It was his further claim that if the unlawful assembly is proved, which has been proved through cogent and reliable evidence the specific role of the accused persons need not be looked into for which he has referred to the decision of Om Prakash (supra).

Regarding the argument of Mr. Basu that omission to name some of the accused person in the FIR is enough to view their case with suspicion, it was the argument of the Public Prosecutor relying on the decision of the Apex Court reported in (2012) 6 SCC Page 204 (Jitendra Kumar vs. State of Haryana) that omission of name of one of the accused in the FIR would not always result in acquittal of the accused whose name was omitted from FIR. The court should examine various factors. It was further held that even though accused is not named in the FIR, if a definite role is attributed to him and the same is proved beyond doubt he is liable to be convicted.

Learned Public Prosecutor also relied on the decision of the Apex Court in Ramchandran (supra) wherein seventeen accused persons assembled, caused grievous injuries, killed the victim by causing thirty four injuries and all the accused persons were armed with sword, stick, two choppers, one knife and twelve iron rods, the Apex Court held that the accused had participated to prosecute the common object even if it was not so it had developed on the spur of the moment.

In this decision in Paragraph 21 the Apex Court proceeded to say, "Thus, this Court has been very cautious in the catena of judgment that where general allegations are made against a large number of persons the court would categorically scrutinise the evidence and hesitate to convict the large number of persons if the evidence available on record is vague. It is obligatory on the part of the Court to examine that if the offence committed is not in direct prosecution of the common object, it yet may fall under second part of Section 149 Indian Penal Code, if the offence was such as the members knew was likely to be committed. Further inference has to be drawn as what was the number of persons; how many of them were mere passive witnesses; what were their arms and weapons. Number and nature of injuries is also relevant to be considered.

"Common object" may also be developed at the time of incident."

It may be noted that in this decision the Apex Court took into consideration several decisions (1) (Bhanwar Singh & Ors. vs. State of M. P.) (2008) 16 SCC 657, wherein the Apex Court held that it is not necessary in a case of common object that there should be a prior concert in the sense of a meeting of the members of the unlawful assembly. The common object may form on spur of the moment.

(2) (Mizaji & Anr. vs. State of U.P.) AIR 1959 SC 572 and (Gangadhar Behara & Ors. vs. State of Orissa) AIR 2002 SC 3633 wherein the Apex Court observed that the expression "know" does not mean a mere possibility, such as might or might not happen. For instance, it is a matter of common knowledge that if a body of persons go armed to take forcible possession of the land, it would be right to say that someone is likely to be killed and all the members of the unlawful assembly must be aware of that likelihood and would be guilty under the second part of Section 149 of the Indian Penal Code. (3) (Daya Kishan vs. State of Haryana) (2010) 5 SCC 81, (Debashiss Daw vs. State of W.B.) (2010) 9 SCC 111, wherein the Apex Court held that for the purpose of incurring the vicarious liability offence committed during the continuance of the occurrence, rests upon the fact whether the other members knew beforehand that the offence actually committed was likely to be committed in prosecution of the common object.

(4) Case of (Masalti vs. State of Uttar Pradesh) AIR 1965 SC 202 and (K. M. Ravi & Ors. vs. State of Karnataka) (2009) 16 SCC 337 (Both the cases referred to by the defence).

(5) (State of U.P vs. Krishanpal & Ors.) (2008) 16 SCC 73, wherein the Apex Court held that once a membership of an unlawful assembly is established it is not incumbent on the prosecution to establish whether any specific overt act has been assigned to any accused. Mere membership of the unlawful assembly is sufficient and every member of an unlawful assembly is vicariously liable for the acts done by others either in prosecution of common object or members of assembly knew were likely to be committed.

Learned Public Prosecutor also took us to the decision reported in AIR 1997 (1) SCC 283 (Binoy Kr. Singh vs. State of Bihar) wherein the Apex Court taking into consideration Section 134 and Section 3 of the Evidence Act held that conviction can be based on identification by one witness alone. It was submitted by the learned Public Prosecutor that in the present case before us there are as many as five eye witnesses.

The Public Prosecutor further cited the decision of the Apex Court reported in (2013) 2 SCC (Cri) 530 (Subal Ghorai and others vs. State of West Bengal) to say that interested witnesses or related witnesses cannot be thrown out and such witnesses are not necessarily bad witness. The apex Court in this case specifically held that if the witness is related to the deceased, there is less chance of his leaving aside the real assailants. He further submitted that value of one injured witness in a criminal trial is very vital. We may cite here the decision of the Apex Court as reported in AIR 2011 SC 2552 (Bhajan Singh @ Harbhajan Singh vs. State of Haryana) wherein the Apex Court held that the testimony of such a witness cannot be ignored as such a witness comes with a built in guarantee of his presence at the scene of the crime and is unlikely to spare his actual assailant(s) in order to falsely implicate someone.

In Subal Ghorai and others (supra) the Apex Court further held that common object of unlawful assembly can be formed on spur of the moment and the course of conduct adopted by the members of common assembly is a relevant factor. It was further held by the Apex Court in this case that if a large crowd of persons armed with weapons assault the intended victims, all may not take part in the actual assault and it may happen that the weapons carried by some members were not used, but that would not absolve them of liability for the offence with the aid of Section 149 of the Indian Penal Code if they shared common object of the unlawful assembly. The Apex Court asked the trial court to be cautious regarding false implication of innocent bystanders and that the person concerned was not only a member of the unlawful assembly at some stage but at all the crucial stages and shared the common object of the assembly at all stages.

On this point we are also aware of another decision of the Apex Court as reported in 2013(15) SCC 298 : Cri.L.J. 4618 (Gangabhavani Vs. Rayapati Venkat Reddy & Ors.), a two judge bench decision decided on 04.09.2013 wherein the Apex Court held that the FIR is not an encyclopaedia of all the facts. Merely non-mentioning the names of all the accused or their overt acts elaborately or in details the injuries said to have been suffered could not render the FIR vague or unreliable. The Apex Court further held it is quite natural that all the names and details may not be given in the FIR where a large number of accused are involved.

Thus, this appeal is to be judged on the principles laid down by the Apex Court so long referred to above.

In the majority of the Apex Court decisions referred to above cited by the learned Counsels of the parties the Apex Court has laid down the principle that the Court to establish a case of "vicarious liability" with the aid of Section 149 of the Code, must assess the nature of the assembly, weapons used, nature of injuries, purpose or design of the offence, whether the said accused persons were present and whether they shared the common object. It has also been set at rest that the common object may form even on the spur of the moment. It is also the recent trend of decisions of the Apex Court as noted above that overt act of every member of such assembly is also not to be considered. It may be that some person did not play any active role in the crime but he can be made liable with the aid of Section 149 of the Code. The Court must be vigilant that no bystander at the scene of occurrence is convicted taking the aid of "vicarious liability".

In the instant case, there is no dispute regarding death of four persons, two persons received injuries and it was not even denied that there was such a procession. The accused persons only raised a plea of innocence and false implication. The place of occurrence is also not in dispute. To the injured victim (PW 2) it was not suggested even that he did not receive any injury. Now let us check-up the injuries sustained by the four deceased. No.1 (Sk. Ziauddin): This victim sustained four injuries - (i) Multiple slight abrasion on dorsal aspect of both knee joints (ii) One incised wound on scalp 4"

above the right ear 3 ½" × 3" × 3" (iii) One incised wound 2" below the left knee joint on dorsal aspect 1 ½" × 1" × 1" (iv) Fracture in the right lateral aspect of the temporal bone.
No.2 (Nirmal Ghosh): This victim sustained two vital injuries - (i) Surgical dressing on left elbow joint & on opening slight abrasion on dorsal aspect of left elbow joint (ii) One incised wound on scalp in mid region of back part of head 3½" × 3" × 4".

No.3 (Sudhir Ghosh): This victim sustained seven injuries - (i) One incised wound 2½" above the mid region of left upper eyebrow 3½" × 2" × 3" (ii) One incised wound 2" below (i) 2½" × 2" × 3" (iii) One incised wound 2 ½" below left eye bridge of the nose involved 3 ½" × 3" × 4" the same cut off (iv) One incised wound 1½" below nose 2" × 1½" × 1" (v) Fractures are of the mandible (vi) Facture 5th rib (right side) (vii) Facture left lateral aspect of frontal bone. No.4 (Sk. Mannan @ Bura): This vimtim sustained two injuries - (i) One incised wound on scalp 4" above the right ear 3½" × 3" × 4" (ii) Fracture right lateral aspect of temporal & parietal bone.

Thus, it is apparent from the photocopies of the post-mortem reports that the victims sustained slight injuries on the non-vital parts of their bodies but sustained vital injuries on their head which were enough to cause their death. Thus, the intention of the assembly was to kill the four victims. It was the only design or purpose of that assembly. Let us now have a glimpse as to the evidence on record.

PW - 1 is one important eye witness who lodged the FIR. He deposed "there is a vacant field in front of Kalitala of our village. Local people go to different places along that field. On 19.11.1987 at about 9/9.30 a.m. upon hearing a tremendous high sound, I came out of my house, I found a group of people being armed with lathi, tangi, bows and arrows and other deadly weapons proceeding towards Kalitaladanga. Just at that point of time Abdul Hayat, Abdul Taiyab and Ziauddin were proceeding towards the opposite direction following (along) the said Kalitala field. I noticed the people belonging to a group who were being armed with lathi and deadly weapons indicated above coming along the Kalitala field started assaulting aforesaid Ziauddin mercilessly. Meanwhile, his associates Taiyab and Abdul Hayat tried to rescue Ziauddin and as such, they were also assaulted by the people belonging to the said group. The people belonging to the group also started assaulting Sudhir Ghosh, who was then standing on a certain portion of the Kalitala field. On being assaulted by the group of people, Ziauddin fell down in injured condition. Sudhir Ghosh on being injured fell down. One Mannan who was also then present in the said field was assaulted by the people belonging to the same group. Accordingly, Sudhir, Ziauddin and also Mannan succumbed to their injuries at the spot. Nirmal Ghosh, son of deceased Sudhir Ghosh, who tried to save his father was also assaulted with lathi, tangi etc. Nirmal Ghosh being assaulted by the people, became senseless at the spot. In the meantime, police vehicle appeared at the spot. Seriously injured Nirmal Ghosh was, however, taken to Bolpur S.D Hospital (Sean) in senseless condition for his treatment. Injured Taiyab and Abdul Haiyat were also taken to said hospital for treatment. Aforesaid Haiyat is also known as Nuhu."

As regards identification this witness deposed "...............but true it is that today all the accused person who had taken active part in the incident of murder are present inside the court-room already duly identified on dock."

PW - 2 is an injured eye witness and naturally his evidence is of immense value. This witness deposed that there is a field named Kalitaladanga near his house and local people go to different places along with the said field, that the incident took place on 19.11.1987 at about 9 a.m. when he, Ziauddin (the deceased), Nuhu @ Abu Haiyat (the victim) were proceeding to attend their daily works through the Kalitala Math and they noticed one big procession of C.P.I (M) party supporters was proceeding towards Kalitala Math and such processionists were armed with lathi, tangi and other deadly weapons, that they started assaulting his elder brother Ziauddin mercilessly and that his elder brother sustained such serious injuries that he succumbed on the spot. Sufiar Rahaman (Appellant No.1) assaulted his elder brother by ballam and Rausan Ali (Appellant No.2) assaulted the said victim with tangi. Haiyat came to rescue Ziauddin when accused Khelan Sk. (Appellant No.19) gave a lathi blow on his left hand and accused Alla Rakha (Appellant No.15) assaulted him with arrows aiming at right waist and the other arrows thrown by Alla Rakha hit his left thigh and considering the situation he left the P.O. Sudhir Ghosh (victim) who was then standing at the P.O. was also assaulted by accused Swapan Nandi (Appellant No.3), Arzoo Sk. (Appellant No.4), Sufiar Rahaman (Appellant No.1) and Nepal Das (Appellant No.22) with tangi. Sudhir's son Nirmal Ghosh came to his father's rescue but he was also assaulted by accused Sufiar Ranaman (Appellant No.1), Arzoo Sk. (Appellant No.4), Swapan Nandi (Appellant No.3), Nepal Das (Appellant No.22), Rausan Ali (Appellant No.2) and others.

This witness also deposed that victim Mannan Sk. who was then coming through the field was also assaulted by these persons with ballam, causing death on the spot.

This witness identified Sk. Rausan Ali (Appellant No.2), Sk. Sufiar Rahaman (Appellant No.1), Sk. Arzoo (Appellant No.4), Swapan Nadi (Appellant No.3), Nepal Das (Appellant No.22), Lalan Sk. (Appellant No.17), Khelan Sk. (Appellant No.19), Ratan Saha (Appellant No.27), Mana Nandi (not before us), Shankar Dhar (not before us now and case against him been filed for the .......), Biswanath Pal (Appellant No. 36), Thakur Bhakat (Appellant No.6), Jurman Sk. (Appellant No.7), Tabarok Sk. (Appellant No.11), Jelai Sk. (Appellant No.41), Samsul Sk. (Appellant No.35), Rashed Sk. (Appellant No.10), Khokan Sk. (Appellant No.42), Akbar Sk. (Appellant No.12), Jamal Sk. (Appellant No.33), Mehar Sk. (Appellant No.46), Mir Jan Khan (Appellant No.43), Alla Rakha Khan (Appellant No.15), Allauddin Khan (Appellant No.20), Nitya Bangal (Appellant No.34), Helai Sk. (not before us), Salim Sk. (Appellant No.24), Lakhiram Tuddu (since dead), Mistry Murmu (Appellant No.31), Makhan Murmu (Appellant No.30), Lambu Majhi (since dead), Hopna Tuddu (Appellant No.9), Jiten Birbangshi (Appellant No.25), Sukumar Das (Appellant No.28), Santi Das (Appellant No.23), Sk. Jikriya (Appellant No.18), Sk. Alim (Appellant No.5), Sk. Asraf (Appellant No.13), Ansar Sk. (declared as juvenile), Badal Majhi (declared as juvenile), Badal Bagdi (Appellant No.26), Kanai Lohar (since dead), Lokhu Hansda (Appellant No.32), Ohid Sk. (since dead), as the persons who participated in the incident of murder. This witness also identified all the accused persons who faced trial.

PW - 3 Badak lal Hembram deposed that the incident took place on 2nd Agrahayan, 17 years ago at about 9 to 9:30 am and he noticed one procession (michhil) coming towards Kalitala of his village. The processionists were armed with lathi, tangi, ballam etc. and at the time of incident Ziauddin, Taiyab, Nuhu alias Haiyat (not examined but a victim) were proceeding towards the opposite direction of the processionists and suddenly some of the processionists started assaulting Ziauddin with ballam, lathi, arrows etc. and Ziauddin's companion Taiyab and Nuhu alias Haiyat who tried to rescue Ziauddin also assaulted by the members of that procession and due to serious assault Ziauddin fell down.

He further deposed that Sudhir Ghosh who was then standing at the spot was also assaulted and Nirmal Ghosh who tried to save his father Sudhir was also seriously assaulted by the members of the procession. Due to serious assault by the members of the procession Buro alias Mannan, Sudhir and Ziauddin succumbed to their injuries on the spot and seriously injured Nirmal was taken to hospital for treatment by the police in a police van but he succumbed to his injuries later on. He also deposed that two other victims Taiyab and Haiyat also sustained injuries on the spot and were taken to hospital for treatment. As regards identification this witness deposed "I find all of them present inside the court-room" (identified).

PW - 4 Santoshi about whom we have already stated earlier deposed that the incident took place on 2nd Agrahayan about 15/16 years ago at about 9 am. At the time of incident upon hearing hue and cry she came out of her house and noticed one procession consisting of 100/150 people proceeding towards Kalitala following the metal road. She further deposed that the processionists were armed with deadly weapons like lathis, tangis, bows and arrows etc. and the accused Safi (Appellant No.1), Swapan Nandi (Appellant No.3), Rousan (Appellant No.2), Biswanath Pal (Appellant No.36), Nepal Bayen (Nepal Das is Appellant No.22, in villages the villagers very often are not sure about the title of a person), Nitya Bangal (Appellant No.34), Ratan Saha (Appellant No.27), Shankar Dhar (since dead), Lokhu Majhi (not before us), Hopna Majhi (not before us) and others were the members of the procession. She duly identified not only those persons but also other persons who were present inside the court-room on that date. It is also in her evidence that at the relevant time Ziauddin, Taiyab, Nuhu, Mannan alias Buro and others were going to attend their daily work in the opposite direction of the procession and incidentally her father Sudhir Ghosh was standing near the place of incident and the members of the procession suddenly assaulted Ziauddin and also Taiyab and Mannan alias Buro. She also deposed that her father was assaulted by the members of that procession and at that time her elder brother Nirmal Ghosh was proceeding towards the local market for selling curd and she apprised Nirmal Ghosh to save their father (Sudhir) who was then being assaulted by the members of the procession and accordingly her elder brother keeping his bicycle on the road side tried to rescue their father but unfortunately her elder brother Nirmal was also spared. He was also assaulted by the members of the procession.

She also deposed that she took initiative for saving her father and elder brother and as such she was resisted and chased by Swapan Nandi (Appellant No.3), Safi (Appellant No.1) and Biswanath Pal (Appellant No.36) she had no alternative but to rush to the local police station following the local paddy field when she came across one unknown man who was coming on his bicycle and she disclosed to that person what had happened and then that unknown man took her on his bicycle and they started for the local police station and on the way she met her husband (PW-8) and one Dhanu Ghosh (PW-7).

She also deposed that she apprised her husband and Dhanu about the incident and thereafter she was taken to local police station by her husband on his bicycle and after reaching the police station she orally reported the incident to the police authorities and thereafter she again came back to the place of occurrence, where she found her father lying dead as her elder brother had already been shifted to local hospital for treatment. Subsequently in the noon she came to learn that her elder brother died in the hospital.

PW - 5 (Mangala Hansda) as we have already discussed earlier is one eye witness to the incident. He deposed that he learnt about the incident on 2nd Agrahayan about 15/16 years ago that one procession consisting of 100/150 people was coming towards Kalitala from Muluk side and the members of that procession were equipped with lathis, ballams, bows and arrows etc. He named some of the members of that procession namely Sofi (Appellant No.1), Rousan (Appellant No.2), Nepal Bayen ( Nepal Das is appellant no. 22, in villages the villagers very often are not sure about the title of a person), Arzoo (Appellant No.4), Alim (Appellant No.5), Lalan (Appellant No.17), Khelan (Appellant No.19), Alla Rakha (Appellant No.15), Swapan Nandi (appellant-3), Bana Nandi (it may be that Bana Nandi and Nandan Nandi (Appellant No.21) is the same person, the defence did not raise this point in the cross examination) and others whose name he could not say before the court. It may be noted that this witness deposed after a gap of roughly 17 years of this incident and this omission to name the other miscreant is very natural one but he identified all the members of that procession inside the court-room.

He further deposed that at the relevant time Ziauddin, Taiyab and Nuhu were going towards Muluk from Adarsha Pally, and that Ziauddin was mercilessly assaulted by Safi (Appellant No.1). Sudhir Ghosh and Mannan were also assaulted and son of Sudhir Ghosh, that is Patkula, was also assaulted.

He further deposed that at the relevant time Santoshi (PW-4), the daughter of Sudhir Ghosh came out of her house with a view to save her father and that she was chased by Safi (appellant-1) and Swapan Nandi (appellant-3) with ballam and other weapons. He candidly deposed that out of fear he and others could not take any action in that matter and after sometime police arrived at the spot and thereafter he and others dared to go to that spot and he noticed the dead bodies of Ziauddin, Sudhir and Mannan lying on the spot. Patkula, son of Sudhir Ghosh was also lying at the spot in a seriously injured condition. Patkula and Nuhu were shifted to the hospital for treatment in a police vehicle and he came to learn that Patkula succumbed to his injuries in the hospital 3 hours later. From the cross-examination of this witness it transpires that he had been to the Kali temple for worshiping purpose.

His cross-examination has perfectly matched with the site plan prepared by the Investigating Officer marked as exhibit 22 (collectively). The site plan clearly shows that three sides of the place of occurrence were occupied by houses and this was duly deposed by this witness in his cross-examination. Thus, this witness cannot be called a chance witness who duly withstood the test of cross-examination. It may be noted that the site plan was not questioned either before us or before the trial court by the defence.

PW - 6, Islam Mia, is another eye witness to the incident who deposed that the incident took place on 2nd Agrahayan, about 15/16 years ago at about 9 to 9:30 am when he was present inside his residence. Suddenly he heard a hue and cry then he came out of his house and found one procession consisting of 100/150 people proceeding towards the Kali temple following the metal road. The processionists were equipped with lathis, tangis, bows & arrows etc., and that at the same relevant time the local people namely Ziauddin, Nuhu and Taiyab were passing through a pathway of the danga. He also noticed Sudhir Ghosh standing near Kali temple.

He further deposed that meanwhile the members of that procession namely Sufiar Rahaman (Appellant No. 1), Rousan Ali (Appellant No.2), Swapan Nandi (Appellant No.3 ), Arzoo Sk. (Appellant No.4 ), Nepal Bayen (Nepal Das is Appellant No.22, in villages the villagers very often are not sure about the title of a person), Lalan Sk. (Appellant No.17 ), Rashed Sk. (Appellant No.10 ), Tabarak Sk. (Appellant No.11 ), Hopna Tudu (Appellant No.9 ), Julman Sk. (Appellant No.7 ), Chandu Khan (Appellant No.14 ), Chanai(May be the colloquial name of Kanai Khan who is appellant no. 16), Kanai (Since deceased), Sk. Hakai (Since Deceased), Asraf (Appellant No.13 ), Ansar (Declared as juvenile ), Ohid Sk. (Since deceased ), Alim Sk. (Appellant No.5 ), Khudi Khan (Appellant No.8 ), Makhan Murmu (Appellant No.30 ), Mistri Murmu (Appellant No.31 ), Lokhu Hansda (Appellant No.32 ), and others started assaulting Ziauddin with lathi, tangi, ballam etc. and his companions Taiyab and Nuhu tried to save Ziauddin and he was also assaulted seriously by them with bows & arrows, tangi, ballam etc. It is clear from his evidence that Sudhir Ghosh who was standing near Kali temple came forward and tried to ascertain the reason for the assault and he was also not spared. It is also clear from his evidence that Nirmal alias Patkula, son of Sudhir Ghosh tried to save his father and when he was also assaulted by the above named persons. It is also clear from his evidence that Patkula's didi, Santoshi appeared there and tried to save her father and brother etc. She was also chased by the above named persons including Swapan Nandi (appellant-3) and Sufiar Rahaman (appellant-1) with lathi and other weapons and considering the circumstances Santoshi fled away from the spot. This witness further deposed that the police came to the spot about half an hour after departure of Santoshi and apprehended two or three persons including Swapan Nandi from the spot. It is also clear from his evidence that Sudhir Ghosh, Ziauddin and Mannan were killed at the spot, while Nirmal Ghosh, Taiyab and Nuhu were taken to the hospital by police for their treatment and thereafter he came to learn regarding the death of Nirmal Ghosh at Bolpur S.D. Hospital.

PW-7 (Dhanu Ghosh) was cited as eye witness in the FIR but at the time of recording his evidence he did not pose himself to be an eye witness. This witness deposed that he is one milk man and about 9 am when he was returning home and reached near Arati Cinema Hall at Bolpur market area, he met Chitta Ghosh (PW-8) who is also his co-villager and selling partner of milk. He further deposed that he also saw Santoshi Ghosh (PW-4), the wife of Chitta Ghosh who was coming by a stranger's bicycle as pillion rider and Santoshi stopped before him and Chitta Ghosh and told them that her father, elder brother, one Ziauddin and Buro Sk. were being assaulted by a group of many people with the help of lathi, ballam, bow & arrow, tangi etc. It is also clear from his evidence that Santoshi was taken by her husband Chitta to Bolpur police station. This witness also came forward to depose that thereafter he had been to his village i.e. village Muluk to see that four persons were lying in the field of Kalitaladanga of the said village and they were Sudhir Ghosh, Nirmal Ghosh, Ziauddin and Buro Sk., of them three were dead except Nirmal, it is also apparent from his evidence that police came to the spot and he was examined by the police and police made inquest reports in respect of three dead bodies.

PW - 8 (Chitta Ghosh) that is husband of Santoshi, son-in-law of Sudhir Ghosh and brother in law of Nirmal Ghosh @ Patkula is also an important witness. He being a relative will not hide the real assailants nor will he implicate some persons falsely in place of the real assailants. This witness has supported PWs-4 and 7. He deposed that the incident took place before 20 years on 2nd Agrahayan and he has corroborated PW-7 that he met him at Arati Cinema and found that his wife (Santoshi) was coming on a bicycle of a stranger as a pillion rider and she was weeping. He also deposed that on seeing him his wife stopped there and told him that some miscreants were assaulting her father, elder brother and two Muslim persons with the help of lathi, tangi and other weapons.

This witness also deposed that he took his wife to the Bolpur Police on his cycle and when he asked the names of the assailants she mentioned the names of Rousan Ali (Appellant No.2), Swapan Nandi (Appellant No.3 ), Sofi (Appellant No.1 ), Nepal Das (Appellant No.22) and many others. She also reported the matter to the police station. This witness also narrated thereafter that he and his wife left for village (Muluk) and when they were about to enter their village they noticed that many people had assembled, on the western side of their residence at Kalitaladanga field, and were standing with weapons i.e. lathi, tangi etc. This witness however could identify the four persons named above.

It is also clear from his evidence that being frightened they did not approach inside their village and thereafter they noticed two police vehicles coming. One police vehicle approached the spot where some persons were lying dead in the field and some police personnel from another police vehicle attempted to arrest the miscreants. 3/4 persons were arrested from the spot. He also deposed that they followed the police vehicle and reached Kalitala field and found three persons lying dead viz. Ziauddin, Buro Sk. and Sudhir Ghosh. His brother-in-law Nirmal Ghosh was also lying unconscious on the spot and was taken by the police inside the van to the Bolpur S.D. Hospital where ultimately Nirmal expired.

PW-9 Sanaulla Mollah, PW-10 Sk. Nazrul, PW-11 Kamarujjaman Mallick, PW-12 Prasanta Chawdhury are all formal witnesses either being the scribe witness or to the inquest or seizure list.

PW-13 Dr. Ruchirendu Sarkar was unnecessarily called who did not play any role.

PW-14 Dr. S. Sarkhel treated Abu Taiyab (PW-2) and Abu Nuhu (not examined) at Suri Sadar Hospital and found fracture on the lower fourth alna of Abu Taiyab on his examination on 19.11.1987. This witness also deposed that he also found fracture in the right index finger of Abu Nuhu. Thus this witness has corroborated in details regarding the injuries sustained by the victim, PW 2 Abu Taiyab. This increases the reliability of the evidence of PW-2 as this Court can very well say that this witness was very much present at the scene of occurrence at the material point of time. Unfortunately for the prosecution another victim of this case Abu Nuhu was not examined before the trial court but the evidence of the doctor supports the prosecution's case that this victim was admitted at Suri Sadar Hospital and the said victim also received fracture injury.

PW-15, constable no.551 and PW-16, constable no.284 are also formal witnesses. PW-15 took the dead bodies to the S.D hospital at Bolpur and thereafter at Sadar Hospital at Suri and he deposed that he signed on the inquest reports as regards the dead bodies. This witness also signed on a seizure list. PW-16 deposed regarding his signature on the inquest but unfortunately those were not marked as exhibits. The signature of this witness was proved in respect of one seizure list which was marked as exhibit 9/2.

PW-17, is home guard Ram Narayan Ganguly, who went to village Muluk and received the written complaint at the spot which he carried to Bolpur P.S and handed over the same to the duty officer of Bolpur police station. In his cross-examination he deposed that the written complaint was made over to him in the morning.

PW-18 is a formal witness who claimed that he prepared the seizure list in presence of the witnesses at the spot as per direction of the then OC Bolpur P.S S.I Pravat Kumar Mukherjee (PW-20). There is some dispute between his evidence and PW-20 as regards preparation of seizure list but in the instant case before us on the facts and circumstances it is of no value.

PW-19 Raghupati Biswas was then posted as Sub-inspector of Police, Bolpur Police Station and he deposed that on that date he received one written complaint through one Home Guard Ram Narayan Ganguly which was forwarded by the then OC Bolpur PS, PW-20, from village Muluk to Bolpur police station. And he started Bolpur police case no.9 of 1987 by filling up the formal FIR (exhibit-20). This witness also deposed that after starting of the case he sent the written complaint along with the formal FIR to PW-20 as he (PW-

20) took up investigation of the case.

PW-20, Pravat Mukherjee sub-inspector of police, Bolpur PS and the Investigating Officer of this case is a vital witness. He deposed that on 19.11.1987 at about 09:45 hours he received information from Santoshi Ghosh (PW-4) of village Muluk that one cognizable offence was committed in her village and accordingly he diarised the information being Bolpur PS G.D entry no.702 dated 19.11.1987 (exhibit 21). After diarising the matter he left for the place of occurrence and when he reached there he found some miscreants were running away from the spot that is from village Muluk, he chased the miscreants and managed to apprehend three such miscreants. It may be noted that on checking the record of the Sub-Divisional Judicial Magistrate, Bolpur as per the forwarding report dated 20.11.1987 in all nine accused persons were forwarded about which we have stated earlier. These nine accused persons were Sk. Rohsan Ali (appellant-2 ), Nandan Nandi (appellant- 21), Badal Majhi (declared juvenile), Sk. Samsul (appellant-35 ), Biswanath Pal (appellant-36 ), Lombudar (since deceased ), Sk. Enamul (appellant- 37), Anis Khan (appellant-

38) and Helu Khan (appellant-39) with this allegation that Sk. Rowsan Ali & Nandan Nandi were named in the FIR and the involvement of the other seven accused persons transpired in this case. This Court can take judicial notice of this fact as the forwarding report being the papers of a court proceeding is also a public document which could have been even marked as exhibit.

It is also apparent from his evidence that he found three dead bodies lying at Kalitaladanga Math being that of Sk. Ziauddin, Sk. Mannan and Sudhir Ghosh. He also found one injured person namely Nirmal Ghosh at the said spot and the said injured person was forwarded to Bolpur Hospital where he died on the same day. It is also clear from his evidence that he received the FIR from PW 1 at 10.20 a.m. and made an endorsement therein and forwarded the same to the police station for starting a case. This witness prepared the rough sketch of P.O with index, proved the inquest reports prepared by one Kanailal Chakraborty (since deceased), prepared three seizure lists regarding blood stained earth, controlled earth and some weapons. He took up investigation after the registration of the case, forwarded the dead bodies for P.M examination, examined witnesses and recorded their statements under Section 161 of the Cr.P.C., collected the P.M. reports and the injury reports and after investigation submitted charge sheet against 56 accused persons. He categorically denied that there was any camp at the P.O at the relevant time and as such the faint submission of Mr. Basu senior defence counsel on this point cannot be accepted.

Some contradictions were taken by the defence counsel vis-à-vis the statement on oath and the 161 Cr.P.C statement but those may be treated as unimportant omissions and cannot touch the merit of the case. Such omissions cannot be fatal for the prosecution. In a genuine case there may be some minor embellishment but variations by reason thereof will not render the evidence of eye witnesses unbelievable. Trivial discrepancies ought not to obliterate an otherwise acceptable evidence. On this point we rely on the decision of the Apex Court Leela Ram (Dead) through Duli Chand vs. State of Haryana as reported in 2000 SCC (Cri) 222. In that case the Apex court also held that mere hair splitting on available evidence ought not to be undertaken, instead the totality of the situation ought to have been reviewed.

Thus, being the Court of first appeal and also the final Court as regards facts this Court has travelled through the evidence of the witnesses at length as stated above. On scrutiny of the evidence on record it appears that the eye witnesses have given consistent evidence as regards the incident. Each one of them duly corroborated the other. The public witnesses who were not eye witnesses have duly supported the prosecution case. At the risk of repetition we can say that the witnesses were examined either after 17 years or after 20 years of the incident and naturally human memory is bound to fade with the passage of time. The minor omissions and contradictions which may have crept in the evidence cannot be treated as vital. We have read the cross-examination of the witnesses at length and on careful consideration thereof we can say that all the eye witnesses have withstood the test of cross-examination. None could be shaken. There is nothing to impeach their credibility or presence at the P.O at the time of the incident.

The eye witnesses duly identified the accused persons on dock and some of the accused persons were also named by some of the witnesses about which we have noted in details while discussing the evidence. But simply because some of the accused persons were not named in the FIR although their role transpired during investigation and the witnesses duly identified them in open court we cannot give benefit of doubt to those persons simply for an omission in the FIR. FIR is not an encyclopaedia. It is the starting point of investigation. Thus, the argument of Mr. Basu on this point cannot be accepted in view of the clinching evidence as against such appellants, more so in view of the decision of the Apex Court in Jitendra Kumar (supra). Simply because some accused persons were not named in the FIR who were duly identified in open Court such accused persons cannot get any benefit of doubt for non-mentioning of their names in the FIR.

All the 46 appellants who faced trial were duly identified by the material witnesses. The defence did not venture to put any suggestion as to the identification of those accused persons to discredit the same. The defence did not venture to question the witnesses as regards the names of the accused persons vis-à-vis their faces (on dock) and if that was not done the prosecution will certainly get the benefit of unchallenged testimonies of the witnesses.

While discussing the decisions of the Apex Court cited by the Counsel of the parties it is now settled law as per the recent trend of decisions that overt act is not necessary to convict the accused persons with the aid of Section 149 of the Code. What is material is the presence of the accused persons at the place of occurrence, that an unlawful assembly took place and such persons were members of such assembly having knowledge of the same.

At the risk of repetition we can say that the members of the unlawful assembly were armed with deadly weapons like lathi, tangi, ballam, bomb, etc. which weapons when used to their knowledge could cause the offence of murder. The procession was not a peaceful one of which mention has been made earlier. We are also satisfied that even if there was no common object when the procession was coming with such deadly weapons but the common object developed at the spur of moment, is a circumstance covered with the aid of Section 149 of the Code. We are also satisfied that the members of such assembly were fully aware as to the penultimate act of the assembly that is death of the victim and assault of the two other victims. We have already noted that all the victims received vital injuries on their heads which is a clear indication of the motive of the unlawful assembly i.e. to cause death of the victims.

Thus, after considering the evidence of PWs, judgments of the Apex Court, the circumstances and arguments put forward by the parties, we are satisfied that there is nothing to impeach the judgement of the Trial Court. The findings of the Trial Court are hereby affirmed. We have already said that the Trial Court did not pass any order of acquittal or conviction in respect of the charge punishable under Section 148 of the Code, and in such circumstances it may be treated as an order of acquittal. The judgment and order of conviction are both affirmed and upheld. The appeal stands dismissed. There will be no order of cost.

The accused/appellants are on bail. The bail granted to the accused appellants is hereby cancelled. They are directed to surrender before the Chief Judicial Magistrate, Birbhum at Suri to serve the remaining part of the sentence as imposed by the Trial Court and affirm by this Court within thirty days from this day, failing which the Chief Judicial Magistrate will be at liberty to issue warrant of arrest against the accused appellants and proceed against the defaulting sureties under Section 446 of the Code of Criminal Procedure.

Before we part with the judgment we would like to refer to Section 357 A as inserted by the Code of Criminal Procedure (Amendment) Act, 2008 (Act 5 of 2009) (w.e.f. 31.12.2009 vide Notification No. S.O. 3313E, dated 30.12.2009). The said Section reads as follows :-

[357A. Victim compensation scheme. - (1) Every State Government in co-ordination with the Central Government shall prepare a scheme for providing funds for the purpose of compensation to the victim or his dependents who have suffered loss or injury as a result of the crime and who require rehabilitation.
(2) Whenever a recommendation is made by the Court for compensation, the District Legal Service Authority or the State Legal Service Authority, as the case may be, shall decide the quantum of compensation to be awarded under the scheme referred to in sub-section (1).
(3) If the trial Court, at the conclusion of the trial, is satisfied, that the compensation awarded under Section 357 is not adequate for such rehabilitation, or where the cases end in acquittal or discharge and the victim has to be rehabilitated, it may make recommendation for compensation.
(4) Where the offender is not traced or identified, but the victim is identified, and where no trial takes place, the victim or his dependents may make an application to the State or the District Legal Services Authority for award of compensation.
(5) On receipt of such recommendations or on the application under Sub-

Section (4), the State or the District Legal Services Authority shall, after due enquiry award adequate compensation by completing the enquiry within two months.

(6) The State or the District Legal Services Authority, as the case may be, to alleviate the suffering of the victim, may order for immediate first-aid facility or medical benefits to be made available free of cost on the certificate of the police officer not below the rank of the officer in charge of the police station or a Magistrate of the area concerned, or any other interim relief as the appropriate authority deems fit.] The latest decision on this point is reported in AIR 2015 SC 518 (Suresh & Anr. vs. State of Haryana) wherein the Apex Court in a case of murder which took place in December, 2000 that is long before this amendment came into force awarded interim compensation of Rs.10 lacs in favour of the widow of Devender Chopra, who is the mother of the deceased, representing the family of the victim and the Apex Court directed that it will be payable by the Haryana State Legal Services Authority within one month from receipt of a copy of the order and it further directed that if the funds are not available for the purpose with the said authority, the State of Haryana will make such funds available within one month from the date of receipt of a copy of this judgment and Legal Services Authority will disburse the compensation within one month thereafter.

This Section 357-A is a beneficial amendment in favour of the victims. In (Ankush Vhivaji Gaikwad vs. State of Maharashtra) as reported in (2013) 6 SCC 770 : (AIR 2013 SC 2454) Section 357-A of the Cr.P.C was considered by the Apex Court and in Paragraph No.48 of that judgment the Apex Court posed the following question, "the question then is whether the plenitude of the power vested in the Courts under Section 357 & 357-A, notwithstanding, the Courts can simply ignore the provisions or neglect the exercise of a power that is primarily meant to be exercised for the benefit of the victims of crimes that are so often committed though less frequently punished by the Courts. In other words, whether Courts have a duty to advert to the question of awarding compensation to the victim and record reasons while granting or refusing relief to them?".

Paragraph 66 and 67 of the said judgment requires to also be considered which are set out hereunder:-

66. "To sum up: While the award or refusal of compensation in a particular case may be within the Court's discretion, there exists a mandatory duty on the Court to apply its mind to the question in every criminal case. Application of mind to the question is best disclosed by recording reasons for awarding/refusing compensation. It is axiomatic that for any exercise involving application of mind, the Court ought to have the necessary material which it would evaluate to arrive at a fair and reasonable conclusion. It is also beyond dispute that the occasion to consider the question of award of compensation would logically arise only after the court records a conviction of the accused.

Capacity of the accused to pay which constitutes an important aspect of any order under Section 357, Code of Criminal Procedure would involve a certain enquiry albeit summary unless of course the facts as emerging in the course of the trial are so clear that the Court considers it unnecessary to do so. Such an enquiry can precede an order on sentence to enable the court to take a view, both on the question of sentence and compensation that it may in its wisdom decide to award to the victim or his/her family".

67. "Coming then to the case at hand, we regret to say that the trial Court and the High Court appeared to have remained oblivious to the provisions of Section 357, Code of Criminal Procedure. The judgments under appeal betray ignorance of the Courts below about the statutory provisions and the duty cast upon the Courts. Remand at this distant point of time does not appear to be a good option either. This may not be a happy situation but having regard to the facts and the circumstances of the case and the time lag since the offence was committed, we conclude this chapter in the hope that the courts remain careful in future".

In Paragraph 20 the Apex Court held as follows:-"........it is a paradox that victim of a road accident gets compensation under no fault theory, but the victim of crime does not get any compensation, except in some cases where the accused is held guilty, which does not happen in a large percentage of cases".

Paragraph 21 reads as follows:- "Though a provision has been made for compensation to victims under Section 357, Cr.P.C., there are several inherent limitations. The said provision can be invoked only upon conviction, that too at the discretion of the Judge and subject to financial capacity to pay by the accused. The longtime taken in disposal of the criminal case is another handicap for bringing justice to the victims who need immediate relief, and cannot wait for conviction, which could take decades. The grant of compensation under the said provision depends upon financial capacity of the accused to compensate, for which, the evidence is rarely collected. Further, victims are often unable to make a representation before the Court for want of legal aid or otherwise. This is perhaps why even on conviction this provision is rarely pressed into service by the Courts. Rate of conviction being quite low, inter alia, for competence of investigation, apathy of witnesses or strict standard of proof required to ensure that innocent is not punished, the said provision is hardly adequate to address to need of victims".

The other decisions on this point like Nilabati Behera vs. State of Orissa (1993) 2 SCC 746 : (AIR 1993 SC 1960), in Chairman, Railway Board vs. Chandrima Das and Hari Krishan and State of Haryana vs. Sikhbir Singh as reported in AIR 1988 SC 2127.

In Hari Krishan (supra) the Apex Court observed as follows:- "This power was intended to do something to re-assure the victim that he or she is not forgotten in the criminal justice system" and the Apex Court recommend to all Courts "to exercise this power liberally so as to meet the ends of justice in a better way".

We are not unmindful of the fact that in Suresh (supra) the matter was allowed to be argued on Section 357-A of the Code of Criminal Procedure but in the instant case before us this matter was not agitated by the learned Public Prosecutor. It may be mentioned that the legal heirs of the victims did not take part in this proceeding. It is apparent from Paragraph 13 of Suresh (supra) that out of 29 State Governments 25 State Governments have notified victim compensation schemes about which there is reference in Sub-Section (1) of Section 357-A of the Code of Criminal Procedure. However, the observation of the Apex Court in the above noted case "in fact even without such petition, the High Court ought to have awarded compensation" is of great relevance. It may be mentioned that in that case the de-facto complainant, PW-2 Raman Anand, filed Criminal Revision No.1477 of 2004 for compensation to the family members of deceased Devender Chopra and his son Abhishek Chopra and the same was dismissed by the High Court without any reason and we may note here the observation of the Apex Court that "there is no reason as to why the victim family should not be awarded compensation under Section 357- A by the State".

Therefore even without a petition for compensation the Supreme Court supported award of compensation to the victim's family.

In the case before us as per the post-mortem reports 4 (four) victims died, they were 1. Sudhir Ghosh (aged 60 years), son of Haripada Ghosh 2. Nirmal Ghosh @ Patkula (aged 26 years), son of Sudhir Ghosh 3. Sk. Mannan @ Bura (aged 30 years), son of Ikims Sk. all of Muluk Adarshapally and 4. Sk. Ziauddin (aged 40 years), son of Abu Taher of Muluk all within Bolpur Police Station of District Birbum. Four of them lost their lives, three at a tender age. It is also true that this incident took place in November, 1987 much before the Amendment Act, 2008 came into force but this Court following the decisions of the Apex Court referred to above especially the decision of the Apex Court in Suresh (supra) is inclined to award interim compensation to the widows or their legal heirs or dependants, as the case may be, to the tune of Rs.2(Two) lacs each, (we illustrate per victim) this being beneficial legislation, in favour of the victim/victims or his dependants or legal heirs who has suffered loss or injury as a result of the crime. This is to enable rehabilitation considering the untimely death of the victims for no fault of theirs.

We have had occasion to consider the West Bengal Victim Compensation Scheme 2012 wherein the maximum compensation to be awarded to a victim for loss of life is fixed at Rs.2 (Two) lacs. This sum is insufficient when compared with loss of a dear one's life.

It is true that human life is priceless but sometimes death comes otherwise than in normal circumstances and to combat this several compensation schemes have been framed by the Government both Central and State. The most favourable one being the scheme framed under the Mortor Vehicles Act, 1988 and Sections 163A and 166 of the said Act in particular.

The 2012 Compensation Scheme has not set out the reasons for fixing the compensation amount. In fact, the Motor Vehicles Act has set out a formula, namely, the factors that need to be looked into while granting compensation, that is, the income of the person at the time of the road traffic accident and his age at that point of time. This formula is reasoned but compensation under the 2012 scheme is without any basis. The State Legal Services Authority (SLSA) OR District Legal Services Authority (DLSA) has been given authority to make enquiry for purposes of fixing compensation. Loss of life whether under the Motor Vehicles Act or Victim Compensation Scheme stands on the same footing and, therefore, the formula laid down under the second schedule of the 1988 Act ought to be followed while granting compensation to a victim and it is only for this purpose that Rs.2(Two) lacs is granted to each of the victims as an interim compensation and Member Secretary, DLSA, Birbhum at Suri is directed to adjudicate the final compensation based on the formula contemplated under the Motor Vehicles Act, 1988. The Secretary, DLSA, Birbhum at Suri is directed to make payment of the interim compensation within one month from the date of receipt of the order passed and if the funds are not available with DLSA, the State of West Bengal will disburse such amount available within a month from the date of receipt of a copy of this judgment and within a month, thereafter, DLSA, will disburse the same to each of the victim or the legal heirs, as the case may be.

The final compensation to be fixed by DLSA will also be disbursed within one month from the date of determination of such sum. In the event funds are not available with DLSA, the State of West Bengal will disburse such amount within a month from the date of receipt of DLSA's order and payment be made within a month thereafter.

If there is any dispute with regard to succession of the victims the matter will be resolved by the said authority, after making proper enquiry and the same distributed amongst the legal heirs and representatives proportionately.

Criminal section is directed to send a copy of this judgment along with the LCR to the Sessions Judge, Birbhum at Suri forthwith who will forward a copy of the judgment to the Chief Judicial Magistrate, Birbhum at Suri for necessary action. The said section is also directed to forward a copy of the judgment to the Secretary, District Legal Services Authority, Bolpur at Suri, for compliance.

No order is passed as regards the disposal of seized articles as the case has been filed for present in respect of the accused Jillur Rahaman @ Jillu and Shankar Dhar.

Certified copy of the judgement be supplied to the parties if applied for as expeditiously as possible.

(Indrajit Chatterjee, J.) I agree.

(Nadira Patherya, J.) Later:

After the judgment was pronounced, it is submitted by the learned Public Prosecutor that a copy of the judgment be given to the Principal Secretary, Government of West Bengal.
Let the Department be directed to forward a copy of this judgment to the said Principal Secretary.
I agree.
      (Nadira Patherya, J.)                           (Indrajit Chatterjee, J.)