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 19, Cited by 0]

Bombay High Court

Tulshiram S/O Jairam Lahure vs The State Of Maharashtra on 11 October, 2012

Author: T.V. Nalawade

Bench: T.V. Nalawade

                         1                               Cri. Appeal 205/2000


          IN THE HIGH COURT OF JUDICATURE OF BOMBAY,




                                                                       
                     BENCH AT AURANGABAD

                    CRIMINAL APPEAL NO. 205/2000




                                               
     1.   Tulshiram s/o Jairam Lahure,
          Age : 45 years, Occu. Agriculture,




                                              
          R/o Bolegaon, Tq. Gangapur,
          Dist. Aurangabad.

     2.   Sadu s/o Parashram Lahure,
          Age : 18 years, Occu. Agril.




                                 
          R/o as above.

     3.
                    
          Arjun s/o Parashram Lahure,
          Age :19 years, Occu. Agriculture,
          R/o as above.
                   
     4.   Balu s/o Atmaram Lahure,
          Age : 22 years, Occu. Agri.
          R/o as above.
      


     5.   Parashram s/o Jairam Lahure,
          Age : 50 years, Occu. Agri.
   



          R/o as above.
                                                                ...Appellants.
          Versus





     The State of Maharashtra.
                                                               ...Respondent
                                      .....
     Shri S.G. Chapalgaonkar, Advocate for appellants.
     Shri N.R. Shaikh, A.P.P. for State.





                                     .....


                                  CORAM : T.V. NALAWADE, J.
                                  DATED : 11th October, 2012
     JUDGMENT:

-

1. The appeal is filed against the judgment and order of Sessions Case No. 158/1996 which was pending in the court of ::: Downloaded on - 09/06/2013 19:16:38 ::: 2 Cri. Appeal 205/2000 Additional Sessions Judge, Aurangabad. The appellants were charged for the offences punishable under section 147, 148, 307 of the Indian Penal Code. They are convicted of the offences punishable under section 147, 148 and 324 red with sec. 149 of the Indian Penal Code. Both the sides are heard. This Court has perused original record.

2. In short, the facts leading to the institution of the appeal can be stated as follows.

Accused Nos. 2 and 3 are real brothers of accused No.1.

Other accused are also relatives of accused No.1. Accused No.5 died during pendency of the case. Agricultural land of accused No.1 Tulshiram is situated in village Bolegaon Tq. Gangapur. Between lands of Tulshiram and of complainant Bankat there is bandh which is also Shiv of two villages viz. Bolegaon and Balapur. Land of Bankat is situated within limits of village Balapur. Though accused Nos. 2 to 6 are relatives of Tulshiram, they were living separate in their respective houses which were constructed in their fields. House of Tulshiram and house of Bankat are also situated in their respective fields.

3. Two months prior to date of incident, Tulshiram destroyed some portion of the aforesaid common bandh by ploughing ::: Downloaded on - 09/06/2013 19:16:38 ::: 3 Cri. Appeal 205/2000 the bandh. The incident in question took place on 3/2/1996 at about 7.00 p.m.. The complainant and his brothers Shivsingh and Ramsingh went to Tulshiram to ask him as to why Tulshiram had ploughed the bandh. Quarrel started between Tulshiram on one side and these three brothers on the other hand. The allegations are made that after starting of quarrel, other accused came there and then Tulshiram gave blows of axe on the heads of complainant and his two brothers. The allegations are made that the other accused took part in the incident and they used sticks. The complainant and his brothers shouted for help and some persons living in the vicinity rushed to the spot and they rescued complainant and his brothers.

4. Bankat and his brothers came to be shifted to Government Hospital, Gangapur as they had sustained severe injuries. Report of Bankat came to be recorded in the hospital and Crime came to be registered for aforesaid offences. Two police officers made investigation of the case. All the accused came to be arrested. Spot panchanama came to be prepared. Blood was found on the spot. During investigation, Tulshiram gave statement under section 27 of the Evidence Act and then he produced axe used in the incident which was kept in the house of one Apparao. The clothes of the complainant and other injured came to be taken over. As there ::: Downloaded on - 09/06/2013 19:16:38 ::: 4 Cri. Appeal 205/2000 were blood stains on the clothes of some accused, their clothes were also taken over.

5. On the same day, the side of Tulshiram gave report against Bankat and his brothers in respect of the same incident and counter case came to be filed against Bankat and his brothers on the basis of this report. Bankat and his brothers came to be acquitted in the said case.

6. Bankat (P.W.1) has given evidence that he and his brothers had gone to Tulshiram at about 6.00 p.m. to 6.30 p.m. to ask him as to why he had caused damage to the common bandh. He has deposed that when they started questioning Tulshiram, the other accused came there and then Tulshiram gave blows of axe to him, to Ramsingh and to Shivsingh. He has given evidence that other accused used sticks against them. He has deposed that he became unconscious as he sustained bleeding injury to head. He has deposed that his relatives shifted him to Gangapur hospital where his report at Exh. 16 came to be recorded. Exhibit 16 is duly proved in the evidence of Bankat and it is consistent on material points with substantive evidence of Bankat.

::: Downloaded on - 09/06/2013 19:16:38 ::: 5 Cri. Appeal 205/2000

7. Cross examination of Bankat (P.W.1) shows that the houses of accused are situated in their respective lands and they live separate from each other. The evidence shows that the incident, due to which quarrel took place had taken place two months prior to incident in question. The evidence shows that Bankat admits that he and his two brothers had gone to the house of Tulshiram on that evening. At one place there is admission that they had left for the house of Tulshiram at about 7.00 p.m.. The evidence shows that at about 4.00 p.m. these three brothers and Tulshiram had visited common bandh together as there was aforesaid dispute but on that occasion no untoward incident had taken place. In view of these circumstances, it was necessary for Bankat (P.W.1) to give some explanation as to why they again went to the house of Tulshiram in the evening time and that too together.

8. In the cross examination Bankat (P.W.1) has admitted that the other side also gave report against them out of the same incident and the crime was registered against them. He has deposed that police filed charge sheet - a counter case against them. It can be gathered that the incident took place as these three brothers went to the house of Tulshiram after 7.00 p.m. and the incident took place near house of Tulshiram.

::: Downloaded on - 09/06/2013 19:16:38 ::: 6 Cri. Appeal 205/2000

9. Chandansingh (P.W. 6) - son of complainant has given evidence that he rushed to the spot after hearing the shouts. He has deposed that initially he was present in his field and after hearing shouts, he went to the field of Dhanaji Pacharde. He deposed that the incident took place in the field of Dhanaji and in his presence Tulshiram assaulted to his father and his two uncles by using axe.

He has given evidence that accused Parashram caused bite injury to one of his uncles and accused Sadu and Balu gave stick blows to Shivsingh. He has deposed that accused Pundlik gave stick blow to him on his back. His name is not mentioned in F.I.R.. There is no medical evidence in support of his case and there is nothing to corroborate his version that he was present on the spot and he had opportunity to witness the incident.

10. Ramsingh (P.W. 7) brother of complainant has given evidence which is similar to the evidence of complainant. Some evidence on incident itself is little bit different. He has tried to say that when Tulshiram rushed at them with weapon, they ran towards field of Dhanaji. He has also tried to say that bite injury was caused to Vitthalsingh by accused Parashram. Vitthalsingh is not examined by prosecution. His evidence shows that the disputed bandh has width of 36 feet. He has tried to say that Tulshiram had ploughed this bandh only a day before the incident in question. Thus, there are ::: Downloaded on - 09/06/2013 19:16:38 ::: 7 Cri. Appeal 205/2000 some inconsistencies on the point who were present at the time of starting of dispute and the part played by the accused other than Tulshiram in the incident. In the cross examination, Ramsingh (P.W.

7) has admitted that the brothers of Tulshiram came to the spot after starting of the quarrel. This evidence is important. The brothers of Tulshiram were living separate. The evidence of prosecution witnesses shows that there was no reason for the other accused to go to the house of Tulshiram as they had no knowledge about the dispute and the visit of Tulshiram and complainant to common bandh at about 4.00 p.m.. Thus it does not look probable that other accused had gathered already in the house of Tulshiram prior to arrival of complainant and his brothers.

11. Evidence of Shivsingh (P.W.8) - other brother of Tulshiram is also little bit different. He has tried to say that he and his brothers were returning from the house of Tulshiram after questioning him about his act and after that the accused rushed at them, followed them and then the accused assaulted them. The part played by Tulshiram is described in similar manner by this witness also.

Shivsingh (P.W. 8) has given evidence that bandh was ploughed by Tulshiram 7 or 8 days prior to date of the incident. This part of evidence is not consistent with the evidence of complainant.

::: Downloaded on - 09/06/2013 19:16:38 ::: 8 Cri. Appeal 205/2000

12. Kalyan (P.W. 10) is an independent witness and he is cross examined by learned A.P.P.. His evidence need not be considered as he had no intention to support the prosecution case.

Nanasaheb (P.W.1) tried to say that when he and others reached the spot, the incident was already over. He has given evidence that Shivsingh and Bankat were lying on the spot when they reached the spot. He has tried to say that when he reached the spot, Tulshiram and other accused were giving beating to Ramsingh and scuffle was going on between them. His evidence however shows that Tulshiram was holding axe in the incident. He has tried to exaggerate the things by saying that when he tried to intervene, he received a blow of weapon on his hand and he sustained fracture injury on his hand. His police statement was recorded after about five days of the incident.

There is no medical evidence in support of his version that he sustained injury in the incident. His name also was not mentioned in F.I.R.. In view of these circumstances, this Court holds that not much weight can be given to the evidence of Kalyan and Nanasaheb.

13. Dr. Narayandas (P.W. 13) has given evidence that he examined Shivsingh, Ramsingh and Bankat on 03/02/1996, the date of incident. He has deposed that each of these three injured had sustained one incised wound. All of them had sustained incised wounds on the head. Size of the injury of Shivsingh was 10x3x5 ::: Downloaded on - 09/06/2013 19:16:38 ::: 9 Cri. Appeal 205/2000 c.m.. There was bleeding. M.L.C. in respect of Shivsingh is proved as Exh.35 and it is consistent with the evidence of Doctor. The size of the injury of Bankat was 3x3x3 c.m.. M.LC. is proved at Exh.36.

Bankat had vomiting. Size of injury of Ramsingh was 10x3x3 c.m..

M.L.C. in respect of Ramsingh is at Exh. 37.

14. Evidence of Dr. Narayandas (P.W. 13) shows that Dr. Dhutade had examined three injured witnesses and Narayandas was not there when the witnesses were examined. Hand writing and signature of Dr. Dhutade are identified by Narayandas. Thus M.L.C.s are proved. M.L.C. register however was not brought to the Court. If the evidence of Narayandas is accepted and M.L.C. are read in evidence, it can be said that medical evidence is consistent with evidence of three injured witnesses, so far as the role played by Tulshiram is concerned.

15. Panch witness Dilip Tatute (P.W. 9) and C.P.I. Joshi (P.W.15) have given evidence on spot panchanama which is proved at Exh. 29. Their evidence and Exh. 29 show that the incident had taken place in the field of Dhanaji. There was standing crop of cotton of height of 2 to 3 feet. Some crop was in damaged condition due to incident and there were blood stains on the spot. The police collected earth sample mixed with blood from ::: Downloaded on - 09/06/2013 19:16:38 ::: 10 Cri. Appeal 205/2000 the spot under panchanama Exhibit 29. This evidence is consistent with the versions of three witnesses that the incident did take place and the incident had taken place in the vicinity of house of Tulshiram. This evidence further shows that distance between house of complainant and spot of offence is about 1500 feet and distance between the house of Tulshiram and the spot of offence is around 115 feet. Here only it needs to be kept in mind that the spot panchanama shows that Dhanaji was having house in the field. However, he is not examined by prosecution. In any case, so far as evidence of spot panchanama is concerned, there is no reason to disbelieve Tatute and Joshi.

16. Aute (P.W. 14) P.S.I. has given evidence that on 05/02/1996 the accused Tulshiram gave statement to him under section 27 of the Evidence Act. He has given evidence that Tulshiram then took them to the house of one Appasaheb and from there he produced one axe. Memorandum of statement is proved at Exh. 29 and panchanama of seizure of the axe is proved at Exh. 22.

Panch witness on these documents had turned hostile. Exh. 45, Chemical Analysers's report shows that no blood was detected on the axe. This weapon was not shown to the Doctor. This Court holds that the evidence regarding discovery of weapon is not of use to the prosecution in this case. However, absence of evidence on record as ::: Downloaded on - 09/06/2013 19:16:38 ::: 11 Cri. Appeal 205/2000 regards recovery of weapon cannot go to the root of the case when there is direct evidence which is corroborated by other evidence.

17. The evidence of Aute (P.W. 14) in cross examination shows that it transpired during investigation that there was scuffle.

He has deposed that counter case were filed against both sides out of same incident. His evidence shows that map of scene of offence was not prepared by police and thus there is some evidence about location of the house of complainant but there is no evidence about distance between houses of other accused and the spot of offence.

18. The evidence of three injured witnesses, the evidence of spot panchanama and the medical evidence show that some incident did take place. The evidence is consistent so far as it is against accused Tulshiram. It was necessary for Tulshiram to give explanation about this evidence and about circumstances that the incident took place in the field of Dhanaji, other farmer and not near his house. As there is circumstantial check to the evidence given against Tulshiram, this Court holds that evidence is sufficient to prove that Tulshiram used weapon like axe in the incident and he assaulted three injured persons. Though blood stains were found on the clothes of some accused, this single instance is not sufficient to prove their involvement in the incident or to prove that they had formed ::: Downloaded on - 09/06/2013 19:16:38 ::: 12 Cri. Appeal 205/2000 unlawful assembly along with Tulshiram. There were counter cases and injuries were sustained by Tulshiram also and so not much can be made out from the circumstance that there were blood stains on the clothes of some accused persons. As there is no convincing evidence that the remaining accused were present with Tulshiram from very beginning and as there is no circumstantial check to the evidence given against them, this Court holds that there is no sufficient evidence with prosecution to prove that other accused had formed unlawful assembly with Tulshiram and they had also taken part in the incident by using some arms.

19. It was argued that the trial Court has committed error in reading the evidence from counter case in the present case. The learned advocate for the appellant took this Court through the judgment delivered by the trial Court. The judgment does show that at many places the evidence given in counter case is considered by the trial Court. Though the counter case is needs to be decided by the same Court, the Court is required to keep in mind that they are two separate cases. The evidence is recorded separately and evidence in first case cannot be read in the second case. If one side wants to use the record of second case in the first case for using some circumstances then such record needs to be produced and further the record needs to be confronted to accused of the first case. If the ::: Downloaded on - 09/06/2013 19:16:38 ::: 13 Cri. Appeal 205/2000 accused of first case do not admit these circumstances then the circumstances need to be proved duly in the first case. If such procedure is not adopted then accused in first case will be taken by surprise. That will certainly cause prejudice to the defence from first case and so such procedure cannot be adopted. The trial Court has considered the record which is available in the second case and that has caused prejudice to at least to accused Nos. 2 to 6.

20. For appellants it was submitted that the Doctor who examined three injured witnesses is not examined by prosecution and so aforesaid medical evidence cannot be used against the accused.

This Court holds that this submission is not acceptable.

21. The evidence of Doctor examined by the State shows that the Doctor who examined three injured has shifted to Madhya Pradesh and is not available for giving evidence. The Doctor who is examined, has identified hand writing and signature of said Doctor and M.L.C.s are duly proved. Such mode of proof is available in view of the provision of Section 3 and 67 of the evidence Act. In view of such circumstances, the evidence falls under section 32(2) of the Evidence Act. Such record is prepared during discharge of professional duty. The evidence on record does not show that the defence had raised objection with regard to manner of proof or ::: Downloaded on - 09/06/2013 19:16:38 ::: 14 Cri. Appeal 205/2000 defence wanted to see the M.L.C. register / original record. No objection was taken when the trial Court gave Exhibit to the M.LCs..

In view of these circumstances, this Court holds that such defence of the accused cannot be considered in the appeal.

22. It was argued for the appellants that the prosecution has failed to prove the formation of unlawful assembly and so even Tulshiram cannot be convicted and sentenced for offence punishable under section 324 of the Indian Penal Code for which there was no separate charge against him. This Court holds that there is no force in this submission. Though there was no separate charge against Tulshiram for offence punishable under section 324 of the Indian Penal Code, provision of section 464 of the Code of Criminal Procedure needs to be kept in mind in this regard. This provision shows that if there is error in framing charge or there is absence of such separate charge, the accused cannot get anything out of it if such absence of separate charge has not caused failure of justice.

This section further shows that if failure of justice has been caused, steps as given in section 464(2) of the Code of Criminal Procedure can be taken and the trial can be re-commenced or new trial can be ordered by the appellate Court. There is no such need in the present case. The F.I.R. and the evidence already discussed show that the accused Tulshiram only had used weapon like axe and he had ::: Downloaded on - 09/06/2013 19:16:38 ::: 15 Cri. Appeal 205/2000 caused incised wounds to the three injured witnesses. In view of this nature of allegations and the evidence, it can not be said that Tulshiram was not aware of the allegations made against him. So, it cannot be said that prejudice will be caused if Tulshiram is convicted and sentenced for offence punishable under section 324 of the Indian Penal Code.

23. In the case reported as Radha Mohan Singh Vs. State of U.P. (2006) 2 Supreme Court Cases 450, all the accused were charged for offence punishable under section 302 read with section 149 of the Indian Penal Code. When the matter went to the Supreme Court, it transpired that the case as against only one accused was falling under section 300 (thirdly) but there was no possibility of convicting other accused for such offence and against them there was evidence of commission of lesser cognate offence. The Apex Court held that there was no necessity of framing separate charge as against one accused who had committed murder. The Apex Court relied on the case reported as Dalbir Singh Vs. State of U.P. (2004) 5 SCC 334 decided by three judges of Hon'ble Apex Court. It is held that for appellate or revisional Court it is possible to convict the accused for offences for which no separate charge was framed if it was not causing failure of justice. It is observed that in view of provision of Section 464 of the Code of Criminal Procedure, it is ::: Downloaded on - 09/06/2013 19:16:38 ::: 16 Cri. Appeal 205/2000 necessary to examine whether the accused who is to be convicted, was aware of the basic ingredients of offence for which he is being convicted. It also needs to be seen whether main facts to be established against such accused were explained to him clearly and whether he got fair chance to defend himself. This Court holds that the observations made in these two reported cases can be used in the present case. In view of facts and circumstances of the present case, this Court holds that accused Tulshiram had such knowledge and he had fair chance to defend himself in respect of charge for offence punishable under section 324 of the Indian Penal Code and so no prejudice can be caused to him if he is convicted for offence punishable under section 324 of the Indian Penal Code.

24. Learned A.P.P. placed reliance on two reported cases (i) AIR 2002 Supreme Court 2137 (1) Malhu Yadav Vs. State of Bihar and (ii) 2010 Cri.L.J. 2228 Supreme Court (Murli Vs. State of Rajasthan). In these cases more than five accused were charged and ultimately it was found that less than five accused had committed offence of causing death. It was found that no other person was present with the accused and were found guilty of the offence of murder. Apex Court held that in such a case, though there was no charge for offence punishable under section 304 or 302 read with section 34 of the Indian Penal Code and there was charge of offence ::: Downloaded on - 09/06/2013 19:16:38 ::: 17 Cri. Appeal 205/2000 punishable under section 302 read with section 149, convicting the accused who are found guilty by using section 34 of the Indian Penal Code will not cause prejudice to such accused. The ingredients of section 149 and 34 of the Indian Penal Code provided for constructive liability are different. In view of the observations made by Apex Court in the two reported cases cited supra it can be said that principle laid down in section 464 of Cr.P.C. can be used and the analogy given in these two cases by Apex Court can be extended further and person like Tilshiram can be convicted of offence punishable under section 324 of the Indian Penal Code, even when there was no such separate charge against him.

25. This Court holds that accused Tulshiram needs to be convicted for offence punishable under section 324 of the Indian Penal Code but other accused are entitled to benefit of doubt. In respect of Tulshiram, argument was advanced for taking lenient view. The incident took place in the year 1996. Many persons from the complainant's side had gone to the house of Tulshiram and in respect of same incident Police filed counter cases against both sides. There is no specific medical evidence to show that these injuries were dangerous to life. In view of the facts and circumstances of the case, this Court holds that it is not desirable to send Tulshiram behind bars for such offence after 12 years of ::: Downloaded on - 09/06/2013 19:16:38 ::: 18 Cri. Appeal 205/2000 commission of offence. He was already behind bars for about 24 days in this case. This Court holds that Tulshiram can be directed to pay some compensation to the injured witnesses as they had sustained head injuries and they were indoor patients for few days.

ORDER Appeal is allowed in respect of appellant Nos. 2 to 5. Judgment and order of conviction and sentence against them for offence punishable u/s 147, 148 and 324 read with section 149 of the Indian Penal Code is set aside and they are acquitted of these offences.

Appeal of Tulshiram is partly allowed. His conviction for offence u/s 147, 148 of the Indian Penal Code is set aside. His conviction for offence u/s 324 read with section 149 of the Indian Penal Code is converted to one u/s 324 of the Indian Penal Code. He is sentenced to the period of imprisonment already undergone which is around 24 days. However, he is to pay the compensation of Rs.10,000/- each to injured prosecution witnesses Bankat, Ramsing and Shivsing.

Other part of operative order of the judgment regarding disposal of property etc. is maintained.

::: Downloaded on - 09/06/2013 19:16:38 ::: 19 Cri. Appeal 205/2000

The compensation amount is to be deposited in the Sessions Court on or before 19/11/2012. The Sessions Court to issue notices to the injured for making the payment of the compensation to them.

Bail bonds of the acquitted accused 2 to 5 are cancelled. After the compensation amount is paid, the bail bonds of Tulshiram shall stand cancelled.

                        ig                        ( T.V. NALAWADE J. )
                      
     ts k/
      
   






                                                ::: Downloaded on - 09/06/2013 19:16:38 :::