Madras High Court
Ravi vs State By Inspector Of Police on 24 September, 2007
Author: S.R.Singharavelu
Bench: S.R.Singharavelu
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED : 24/09/2007 CORAM : THE HONOURABLE MR. JUSTICE S.R.SINGHARAVELU AND THE HONOURABLE MR. JUSTICE T. SUDANTHIRAM Criminal Appeal (MD)No.1048 of 1999 Ravi ... Appellant Accused Vs State by Inspector of Police, Peravurani Police Station, Thanjavur District. Crime No.551 of 1998 ... Respondent Complaint Criminal Appeal filed under Section 374 Cr.P.C., against the judgment dated 27.10.1999 made in S.C.No.92 of 1999 by the Principal Sessions Judge, Thanjavur. !For Appellant ... Mr. T.R.Subramanian ^For Respondent ... Mr. P.N.Pandidurai Additional Public Prosecutor :JUDGMENT
(Judgment of the Court was delivered by S.R.SINGHARAVELU, J.) Challenging the Judgment of learned Principal Sessions Judge, Thanjavur dated 27.10.1999 in S.C.No.92 of 1999, convicting the appellant / accused under Section 302 I.P.C and sentencing him to undergo life imprisonment; further convicting under Section 324 I.P.C and sentencing him to undergo one year R.I, the appellant / accused has preferred this appeal.
2.1. Case of the prosecution in nutshell is as follows:-
Deceased (Mala) is the wife of the appellant / accused - Ravi. Kaliammal (P.W.2) is none but the Mother of the appellant / accused. Karuppaiyah (P.W.3) is a neighbour. The fateful occurrence had taken place at about 11.00 a.m., on 16.10.1998 in the field of the appellant / accused, lying in the north of Vathalai canal at Poolankollai village. Kaliammal (P.W.2) was plugging weed on the eastern side of the field. On the southern ridge, the appellant / accused was working in his said field. P.W.2 found deceased was going with food from the northern ridge and on crossing her, she went near the appellant / accused. Even before nearing him, the appellant / accused shouted as to why the deceased was late in taking food to him. The deceased was standing without any speech. Aggrieved over the same, the appellant / accused with a spade that he was using in the field, attacked her upon the right hand and left hand. She fell down. The appellant / accused had again cut her with spade upon her neck. In the meantime, P.W.2 intervened and she was also assaulted by the appellant / accused, which P.W.2 prevented and the attack fell on her left hand.
2.2 Immediately, after seeing her daughter-in-law (Mala) lying dead, P.W.2 went to Village Administrative Officer (VAO) - Karuppaiyan (P.W.1) at about 12 noon and has given a statement, which was recorded by him under Ex.P.1.
The VAO prepared a covering letter under Ex.P.2 and went to Peravurani Police Station at about 03.30 p.m., and gave complaint to P.W.9 - Head Constable, who had received the same and registered a case in Crime No.551 of 1998 for offences punishable under Sections 302 and 324 I.P.C. Ex.P.10 is the printed copy of the F.I.R, which was sent for higher officials, which reached the Judicial Magistrate at about 05.00 p.m., on that day.
2.3. On receipt of the printed F.I.R, the Inspector of Police (P.W.10) taken up the investigation and has visited the scene of occurrence at about 04.25 p.m. He has prepared Observation Mahazar (Ex.P.3) and Sketch (Ex.P.11). He has recovered blood stained earth (M.O.2), Sample earth (M.O.3), Silver utensils (M.Os.4 and 5), Bicycle (M.O.6) under a cover of mahazar Ex.P.4. He has conducted Inquest on the body of the deceased between 16.55 hrs and 18.00 hrs in the presence of the Panchayatars. Ex.P.12 is the Inquest Report. P.W.10 sent the body of the deceased for Post Mortem. He has also sent the injured P.W.2 for treatment to the Hospital.
2.4. P.W.7 - Assistant Doctor, upon examining Kaliammal (P.W.2) at about 08.45 p.m., on 16.10.1998, had found the following injuries, which were simple in nature:-
"1. An lacerated wound (torn) shaped over the palmar aspect of terminal phalanx of left middle finger about 1" x " x " size. Fresh bleeding present.
2. An incised wound over the terminal phalanx of left ring finger. "
radius skin absent. Nail not injured.
3. An incided wound over the ulnar border of right palm about " " x " x " size".
P.W.2 has alleged that she was assaulted by her own son at about 11.00 a.m., on 16.10.1998. The accident register was marked as Ex.P.8.
2.5. Post Mortem on the body of the deceased was conducted by Dr.Jayapaul (P.W.8) at about 11.15 a.m., on 17.10.1998 at Government Hospital Mortuary. He has found the following external injuries on the body of the deceased:-
"1. A lacerated wound of 6 cm x 3 cm x whole thickness of left hand in between the thumb of 1st metacerpal bone clotted blood seen.
2. A lacerated wound of 5 cm x 4 cm x 3 cm on the posterior aspect of right elbow region olecranan process protruding through the wound.
3. A lacerated wound of 12 cm x 8 cm x 6 cm cutting across the 1st cervical vertebra and spinal card cut end of vertebra and spinal card visible. Surrounding area contused and clotted blood seen.
4. Another lacerated wound on the lower part of back of neck at the level of 6th cervical vertebra 4 x 2 x 4 cm in depth. Spine is broken and clotted blood seen.
5. A lacerated wound of 5 cm x 1 cm x 1 cm on the upper part of right gluteal region".
The Doctor, who has conducted Post Mortem on the body of the deceased opined that the deceased would appear to have died of due to injury to spinal card, kidney multiple injuries hemorrhage and shock. The Post Mortem Certificate was marked as Ex.P.9.
2.6. The Investigating Officer (P.W.10) examined the witnesses on 23.10.1998. He sent the recovered articles for chemical examination. The Chemical Analyst Report and the Serological Report received subsequently were marked as Exs.P.15 and 16. Arrest of the appellant / accused was made on 29.01.1999. After examination of the witnesses and after completion of the investigation, P.W.10 laid the charge sheet against the appellant / accused.
3. Before the Trial Judge, 10 witnesses were examined, 16 Exhibits and 9 Material Objects were marked. The appellant / accused was made aware of the incriminating circumstance against him, who denied the same and pleaded not guilty. Learned Principal Sessions Judge, on assessment of oral and documentary evidence and the materials available on record, convicted the appellant / accused under Sections 302 and 324 I.P.C. and sentenced him to undergo life imprisonment as mentioned above.
4. We have heard the submissions of Mr.T.R.Subramanian, learned counsel appearing for the appellant and Mr.P.N.Pandidurai, learned Additional Public Prosecutor for the Respondent / State.
5. This is a case of killing the wife by the husband. None but the mother of the appellant / accused - Kaliammal (P.W.2), who is an injured eye witness has spoken to the occurrence in detail. Her evidence is clinching. She is very particular in mentioning in Ex.P.1 that even though her Son was shouting at the belated offer of food by deceased, the latter was keeping quiet. Immediately, the appellant / accused with the use of spade with which he was working in the field earlier had supplied injuries upon both the limbs of the deceased, who fell down. Even then, the appellant / accused mounted attack upon her neck, so that she received the injury on the spinal card with deadly weapon like iron spade. The injured died at the spot. In the meantime, P.W.2 intervened, she also sustained injuries at the hands of the appellant / accused. P.W.2 had also spoken before the Medical Officer (P.W.7), who had given treatment at about 08.45 p.m., on 16.10.1998, while she was sent along with Police Memo for treatment, as if she was assaulted by her own son with spade at about 11.00 a.m., on 16.10.1998.
6. There is no motive for P.W.2 to make a false allegation against her own Son. She happened to be the eye witness and in proof of the same, she has detailed about the event in a meticulous manner. P.W.2 said that she was taking weed form the field on its eastern ridge and she saw the deceased was carrying the food from the northern ridge and found her crossing herself and going towards south where the appellant / accused was working in the field with spade; it is before the deceased go nearer to the appellant / accused, he shouted and ran towards the deceased. P.W.2 further said that the deceased was keeping quiet and even then, the appellant / accused mounted attack on her. As the deceased fell down, the accused did not stop with the attack and after making injuries on the limbs, so that she fell down, he again mounted attack on the neck of the deceased. Of course, there was some question put during the cross-examination of P.W.2 that there was quarrel in between the accused the deceased and there was rolling down etc, which perhaps may be due to tendency of development in order to make the appellant / accused to come under the purview of some of the exceptions. But, the way in which P.W.2 had mentioned in Ex.P.1 before P.W.1 (VAO) and also the say in her chief - examination make it very much clear that even after the first attack made, the deceased was keeping quiet. As she was passive, the appellant / accused again mounted attack upon her. No other evidence was available before us that there was earlier quarrel between the accused and the deceased. P.W.2 was fair enough to say that there was no suspicious conduct against the deceased. There was also no allegation against her regarding her fidelity. This aspect of evidence of Kaliammal (P.W.2) - Mother-in-law of the deceased would throw much light upon the complicity of the appellant/ accused, who is her own Son. Added to that, P.W.3 - Karuppaiyah a neighbour had also spoken to the offensive act of the appellant / accused. The Medical Report is also entirely in support of the prosecution.
7.The main argument advanced by the learned counsel for the appellant was that in any case no offence under Sections 302 IPC would be attracted and that in the facts of the case at best it would be an offence punishable under Section
304. The whole of the edifice of the said argument is built on exception 1 to Section 300 of the Indian Penal Code which runs as follows:
"Exception 1 - when culpable homicide is not murder - Culpable homicide is not murder if the offender, whilst deprived of the power of self-control by grave and sudden provocation, causes the death of the person who gave the provocation or causes the death of any other person by mistake or accident. The above exception is subject to the following provisos:
First - That the provocation is not sought or voluntarily provoked by the offender as an excuse for killing or doing harm to any person. Secondly - That the provocation is not given by anything done in obedience to the law, or by a public servant in the lawful exercise of the powers of such public servant.
Thirdly - That the provocation is not given by anything done in obedience to the law, or by a public servant in the lawful exercise of the powers of such public servant Thirdly -That the provocation is not given anything done in the lawful exercise of the right of private defence.
Explanation - Whether the provocation was grave and sudden enough to prevent the offence from amounting to murder is a question of fact."
8.It was urged on behalf of the appellant that there was a grave and sudden provocation and consequently even if the appellant was stated to have assaulted his wife with spade as a result of which it caused her death and injured another in the said process, no offence punishable under Section 302 IPC can be stated to have been drawn.
9.Perusal of exception 1 clearly show that it is not each and every provocation that will reduce the crime from murder to culpable homicide not amounting to murder. To take benefit of the provision it must be shown that act committed by the accused was a simultaneous reaction to the grave as well as sudden provocation. There should be sudden loss of control.
10.The Privy Council in the case of Manchini Vs. Director of Public Prosecutions 1942 AC 1 was considering the similar controversy as to in what circumstances grave and sudden provocation contemplated will take out the case from an offence punishable with murder. It was held thus:
"It is not all provocation that will reduce the crime of murder to manslaughter. Provocation, to have that result, must be such as temporarily deprives the person provoked of the power of self control, as the result of which he commits the unlawful act which causes death. In deciding the question whether this was or was not the case, regard must be had to "the nature of the act by which the offender causes death, to the time which elapsed between the provocation and the act which caused death, to the offender's conduct during that interval, and to all other circumstances tending to show "the state of his mind": The test to be applied is that of the effect of the provocation on a reasonable man, as was laid down by the Court of Criminal Appeal in Rex V. Lesbini (I), so that an unusually excitable or pugnacious individual is not entitled to rely on provocation which would not have led an ordinary person to act as he did. In applying the test, it is of particular importance (a) to consider whether a sufficient interval has elapsed since the provocation to allow a reasonable man time to cool, and (b) to take into account the instrument with which the homicide was effected, for to retort, in the heat of passion induced by provocation, by a simple blow, is a very different thing from making use of a deadly instrument like a concealed dagger. In short, the mode of resentment must bear a reasonable relationship to the provocation if the offence is to be reduced to manslaughter."
11.Similarly in the case Holmes Vs.Director of Public Prosecution, (1946) 2 All ER 124 the House of Lords once again concluded that the doctrine relating to provocation depends on the fact that it causes or may cause, a sudden and temporary loss of self control where by malice which is the formation of an intention to kill or to inflict grievous bodily harm is negative. Consequently where provocation inspires an intention to kill or to inflict grievous bodily injury, doctrine that provocation may reduce the murder to man slaughter seldom applies.
12.Both the above two decisions were looked with approval by the Supreme Court in the case reported in K.M.Nanavathi Vs. State of Maharastra, AIR 1962 SC 605, where certain guidelines were provided which reads as follows:
"The Indian Law, relevant to the present enquiry may be stated thus: 1) The test of "grave and sudden" provocation is whether a reasonable man, belonging to the same class of society as the accused, placed in the situation in which the accused was placed would be so provoked as to lose his self- control.(2) In India, words and gestures may also, under certain circumstances, cause grave and sudden provocation to an accused so as to bring his act within the first Exception to Section 300 of the Indian Penal Code.(3) The mental background created by the previous act of the victim may be taken into consideration in ascertaining whether the subsequent act caused grave and sudden provocation for committing the offence (4) The fatal blow should be clearly traced to the influence of passing arising from that provocation and not after the passion had cooled down by lapse of time, or otherwise giving room and scope for premeditation and calculation.
13.By relying upon the above decisions, the Division Bench of Delhi High Court in Sukdev Singh Vs. State (2002 Crl LJ 3964) observed that in order to bring home case within Exception 1 of Section 300 following conditions must be satisfied.
"i)deceased must have given the provocation to the accused
ii)provocation must be grave and sudden
iii)the offender by virtue of the grave and sudden provocation should be deprived of self control and
(iv)it should cause the death of the person who gave the provocation".
14. In the case on hand before us, the appellant / accused had got himself provoked by the delay in offering him food by the deceased. True, it may be that the appellant / accused would be working from the morning and food was offered to him only at 11.00 a.m., on the said day. Perhaps, the appellant / accused might have infuriated by such delay as he was hungry. But, there were no words uttered by the deceased or no other positive act done by her in order to provoke the appellant / accused. In order to apply exception 1 of Section 300 I.P.C the culpable homicide is not murder if the offender while deprived of the power of self control by grave and sudden provocation, causes the death of the person, who gave the provocation. So, it is not only that the offender should have been deprived of the power of self-control, but it should be by grave and sudden provocation and that provocation must be given by the deceased. It is provided in the explanation 1 to Section 300 I.P.C that where the provocation was grave and sudden in all to prevent the offence from amounting to murder is a question of fact.
15. More over, the first proviso to Exception 1 of Section 300 I.P.C provides that the provocation is not sought or voluntarily provoked by the offender as an excuse for killing or doing harm to any person. Thus, over all reading of the proviso and the exception 1 to Section 300 IPC would indicate that there should be involuntary provocation and that provocation should have been given by the deceased and that should be sudden and grave provocation and that should have laid the offender to have deprived of power of self-control. According to the exception, every provocation is a question of fact.
16. In the circumstances of the given case and the evidence of P.W.2 the injured eye witness, who is absolutely disinterested would show that all along in hungry state, the appellant / accused shouted, but the deceased was keeping herself passive and either by word or by an act, she did not hurt the feelings of the appellant / accused or did any act so as to get the appellant / accused provoked. When such is the case, even there is any provocation, that would be a voluntary provocation and such thing volunteered by the appellant / accused would not make him to come under exception 1 to Section 300 I.P.C. Hence, we do not find any reason to interfere with the judgment of the court below.
17. Accordingly, the judgment dated 27.10.1999 of the Principal Sessions Judge, Thanjavur in S.C.No.92 of 1999 convicting the appellant / accused under sections 302 and 324 I.P.C and sentencing him to undergo life imprisonment is confirmed and this appeal is dismissed.
Dpn/-
To:
1. The Principal Sessions Judge Thanjavur.
2. Inspector of Police, Peravurani Police Station, Thanjavur District.
3. The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.