Bombay High Court
Hotel (Near) At & Post: Kalipur vs The State Of Maharashtra on 1 March, 2013
Author: V.K.Tahilramani
Bench: V.K.Tahilramani, Sadhana S.Jadhav
Mhi 1 Cri-Appeal-1359-06.sxw
IN THE HIGH COURT OF JUDICATURTE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NO. 1359 OF 2006
Ajaykumar Sunilkumar Sharma )
Age: 25 years, )
Add: C.P. Tank, Chandawadi, Patidar )
Hotel (Near) At & Post: Kalipur, )
Tal: Haiderabad, Dist. Guhati, State: Assam. )
C-3473 Kolhapur Central Prison, Kalamba. )..Appellant
(Orig. accused No.1)
vs.
The State of Maharashtra ... Respondent
Shri Rohan Vijay Nahar a/w Shri Dashrath Gaikwad, Advocate, holding for
Shri Yug Mohit Choudhary, Advocate for the appellant.
Shri P.S.Hingorani,APP, for the respondent-State.
CORAM: SMT. V.K.TAHILRAMANI &
SMT. SADHANA S.JADHAV,JJ.
DATE : 28th February/1st March, 2013.
JUDGMENT :(PER SMT. V.K.TAHILRAMANI, ,J.)
1. Being aggrieved by the judgment and order dated 28.11.2005 passed by the learned 11th Adhoc Addl. Sessions Judge, Dewree, Greater Bombay, in Sessions Case No.690 of 2001, the appellant-original accused has preferred the present appeal. By the said judgment and order, the appellant-original accused No.1 herein is convicted for the offences punishable under Sections 395, 396, 302 and 397 of IPC. For the offence under Section 395 of IPC, the appellant is sentenced to imprisonment for ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 2 Cri-Appeal-1359-06.sxw five years and to pay fine of Rs.3000/- in default to suffer R.I. for six months. For the offence punishable under Sections 396 and 302 of IPC, the appellant was sentenced to life imprisonment and fine of Rs.3,000/- in default R.I. for six months and for the offence punishable under Section 397 of IPC, the appellant was sentenced for R.I. for five years and fine of Rs.3,000/- in default R.I. for six months.
2. The prosecution case, briefly stated, is as under :-
PW-1 Nadeema is the complainant in the present case.
She knew deceased Raju Nambiyar. Both of them were on friendly terms.
On 25.3.2001, at about 7.00 p.m. both Nadeema and Raju went to Juhu Beach. While they were sitting on the beach, at about 8.45 to 9.00 p.m., five persons, including the appellant came there and asked Nadeema and Raju to give them whatever they had. One person came and covered Nadeema's mouth. The other person snatched her purse. Two persons caught Raju and one more showed chopper to Raju and said that whatever Nadeema and Raju had they should hand over to those persons. Raju resisted, whereupon the appellant stabbed Raju with chopper on his stomach and both thighs. Nadeema shouted for help. Two persons from the slums came to help them. They put Raju and Nadeema in a rickshaw.
Nadeema then took Raju to Cooper Hospital. There was blood all over the ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 3 Cri-Appeal-1359-06.sxw body of Raju. On taking Raju to Cooper Hospital, the doctor examined him and declared him to be dead. Nadeema then lodged a FIR. Thereafter investigation commenced. The dead body of Raju was sent for post-
mortem. PW-6 Dr. Bangale performed the post-mortem on the dead body of Raju. During post-mortem the following injuries were seen on the dead body of Raju. :
"1. Longitudinal incised penetrating wound of 6 cms x 2.5 cms. X coils of intestines protruding on lest lateral abdomen 20 cms below axillary pit (Fossa). On dissection, coils of intestines perforated with mesentenic perforation at places. Evidence of splenic tears.
2. Three incised wounds of 3 cms x 1.5 cm. x muscle deep on left thigh on lateral aspect.
3. Incised wound of 2 cms x 1 cm x muscle deep one each on medial aspect of both thighs.
4. Incise wound of 3 cms x 1 cm x muscle deep on lateral aspect of right thigh."
It was found that peritoneal cavity contained about one litre of blood and the small intestine was perforated at places. Mesentery showed tears.
The cause of death was given as hemorrhagic shock with mesenteric tears and splenic rupture (unnatural).
The appellant and two co-accused came to be arrested.
Thereafter, test identification parade was held. In the test identification parade, PW-1 Nadeema, PW-7 Kenny and PW-8 Almeda ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 4 Cri-Appeal-1359-06.sxw identified the appellant. PW-1 Nadeema identified the appellant as the person who stabbed Raju. PW-8 Almeda identified the appellant as the person who was holding knife. He has identified the knife (Art.H) as the same which was held by the appellant. PW-7 Kenny identified the appellant as having taken part in the incident. After completion of investigation, charge sheet came to be filed.
3. Charge came to be framed against the appellant and two other accused who were traced under Sections 395, 396, 302 and 397 of IPC.
The appellant pleaded not guilty to the said charge and claimed to be tried.
The defence is of total denial and false implication. After going through the evidence adduced in this case, the learned Sessions Judge convicted and sentenced the appellant as stated in para 1 above, hence this appeal.
4. We have heard the learned Advocate appointed for the appellant and the learned APP for the State. We have carefully perused the judgment and order passed by the learned Sessions Judge and the evidence in this case. After carefully going through the record, we are of the opinion that the appellant committed dacoity on 25.3.2001 and in the course of the incident, caused injuries to Raju with chopper due to which Raju died.
5. The conviction is mainly founded on the evidence of PW-1 ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 5 Cri-Appeal-1359-06.sxw Nadeema, who is the complainant and an eye-witness in the present case. Nadeema has stated that she knew deceased Raju very well.
Hence, on 25.3.2001 at about 7.00 p.m. both Nadeema and Raju went to Juhu Beach. While they were sitting on the beach, at about 8.45 to 9.00 p.m. five persons, including the appellant came there and asked Nadeema and Raju to give them whatever they had. One person covered her mouth. The other person snatched her purse.
Two persons caught Raju and one more showed chopper to Raju and said that whatever Nadeema and Raju had they should hand over to those persons. Raju resisted, whereupon the appellant stabbed Raju with chopper on his stomach and both thighs. Nadeema shouted for help. Two persons from the slums came to help them. They put Raju and Nadeema in a rickshaw. Nadeema then took Raju to Cooper Hospital. There was blood all over the body of Raju. On taking Raju to Cooper Hospital, the doctor examined him and declared him to be dead. Thereafter Nadeema lodged FIR. Nadeema was thereafter called for test identification parade in which she identified the appellant as the very same person who assaulted Raju with chopper.
::: Downloaded on - 09/06/2013 19:41:33 :::Mhi 6 Cri-Appeal-1359-06.sxw
6. Besides the evidence of the complainant Nadeema, the prosecution has relied on two other eye-witnesses i.e. PW-7 Kenny and PW-8 Almeda. PW-7 Kenny stated that on 25.3.2001 at about 8.30 p.m., he saw one couple sitting. He heard the noise of shouting. He saw one person was pulling the purse of the lady and one person caught hold the hand of the person who died. The third person gave a blow with knife on the thighs and stomach of that boy.
This witness also identified the appellant in the test identification parade as well as in the Court.
7. PW-8 Almeda is another eye-witness to the incident. He stated that between 7.30 p.m. to 8.00 p.m.,he went to the sea-face to answer call of nature. He was sitting in a pit. One couple was sitting near the wall of Ruia Building. After some time, he saw 4 - 5 persons going near the couple. Some talk took place between the couple and these persons. One of them caught the girl. The other person was pulling the purse of the girl. Meanwhile, one of them stabbed the boy with knife. This witness was also called for test identification parade and he has identified the appellant as the one holding the ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 7 Cri-Appeal-1359-06.sxw knife. Thus, the evidence of three eye-witnesses i.e. PW-1 Nadeema, PW-7 Kenny and PW-8 Almeda cumulatively shows that the appellant along with others went near Nadeema and Raju and asked them to hand over whatever valuables they had. One person caught hold of the mouth of Nadeema and the other person i.e. the appellant assaulted Raju on his stomach and thighs.
8. The appellant has been convicted under Section 396 as well as under Sections 395 of IPC and 302 of IPC. Section 396 deals with an offence of dacoity accompanied with murder. Sections 395 of IPC deals with an offence of dacoity and Sec. 302 deals with offence of murder. When the appellant had been convicted under Section 302 of IPC as well as under Sec. 395 of IPC, he could not have been convicted under Section 396 of IPC because Section 396 of IPC is the combination of Sections 395 and 302 of IPC. Thus, the appellant could not have been convicted twice for the same offence. In this view of the matter, the conviction of the appellant under Section 396 of IPC will have to be set aside.
::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 8 Cri-Appeal-1359-06.sxw
9. Mr. Nahar the learned Advocate for the appellant
submitted that the evidence of the complainant PW-1 shows that
though her purse was snatched, nothing was taken from her purse.
The complainant has also admitted that it is true that on that day she has not witnessed any robbery of herself or of Raju. Thus, Mr. Nahar pointed out that the evidence of complainant shows that nothing was robbed either from the complainant or from Raju. Mr. Nahar submitted that in such case offence under Section 395 of IPC cannot be said to be made out.
10. Section 395 of IPC deals with punishment for dacoity.
Section 391 defines what is `dacoity'. It reads as under :-
"391. Dacoity - When five or more persons conjointly commit or attempt to commit a robbery, or where the whole number of persons conjointly committing or attempting to commit a robbery, and persons present and aiding such commission or attempt, amount to five or more, every person so committing, attempting or aiding, is said to commit "dacoity".
From Section 391 of IPC, it is clear that even an attempt to commit robbery is covered by the definition of `dacoity'. In such case, looking to the evidence of the complainant, it can clearly be said that ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 9 Cri-Appeal-1359-06.sxw an attempt to commit dacoity was made by the appellant and his co-
accused. The evidence of complainant shows that total number of five persons were there. Therefore, the case would clearly be covered by the term "dacoity" and would thus be covered by Section 395 of IPC. Thus we find no merit in this submission.
11. The appellant has been convicted under Section 397 of IPC. The evidence of complainant Nadeema shows that the appellant was armed with a chopper and he assaulted Raju with the said chopper i.e. big knife on the thighs and in the abdomen. The evidence of PW-8 Almeda also shows that the appellant was the one who was holding the knife. In this view of the matter, Section 397 of IPC is clearly made out.
12. The learned Advocate for the appellant has placed reliance on a decision of the Supreme Court in the case of Vadla Chandraiah vs. State of A.P. Reported in (2006) 13 SCC 587, wherein according to him, the Supreme Court converted the conviction under Section 302 of IPC to Section 304 Part II of IPC based on the fact that the doctor had not opined that the injuries ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 10 Cri-Appeal-1359-06.sxw were sufficient in the ordinary course of nature to cause death. We have carefully perused the said decision. The conviction is not converted into Section 304 Part II based only on the fact that the doctor had not opined that the injuries were sufficient in the ordinary course of nature to cause death, but in the said case, the assault was preceded by quarrel. This fact was also taken into account by the supreme Court. This is clear from the question which fell for consideration, which is referred to in para 10 of that Judgment. The said para reads as under :-
"10. The question which was thus required to be posed and answered was whether in the absence of any motive and in particular the fact that the appellant was not even known to the deceased, the fight which took place was a sudden one and the injuries were inflicted in the heat of passion and thus a case under Section 304 Part II IPC was made out or not."
(emphasis supplied).
Therefore, on going through the Judgment it is quite clear that mainly on the ground that the incident took place during a sudden quarrel, the conviction has been converted to Section ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 11 Cri-Appeal-1359-06.sxw 304 Part II of IPC.
13. The appellant has been convicted under Section 302 of IPC. The learned Advocate for the appellant submitted that the case would not be covered under Section 302 of IPC, but it would, at the most, fall under Section 304 Part II of IPC. In order to base his contention, he has pointed out that PW-6 Dr. Bangale, who has conducted post-mortem, has not stated anywhere in his evidence that the injuries sustained by Raju were sufficient in the ordinary course of nature to cause death. He has relied on a decision of this Court in the case of Vinod s/o. Bapuna Kolhe vs. State of Maharashtra reported in 2009 ALL MR (Cri) 350. In the said case, it was observed that when the medical evidence is absent as to whether the injuries sustained were sufficient to cause death in the ordinary course of nature, it would not be safe to hold that the appellant was guilty of murder punishable under Section 302 of IPC. The learned Advocate pointed out that in the said case also there was stab injury in the abdomen. In the said case, the doctor in his cross-examination, had stated that had the haemorrhage due to the injuries been ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 12 Cri-Appeal-1359-06.sxw controlled, then patient would have survived. It was in this situation that these observations were made. He pointed out that in the present case also, the doctor has stated that if proper and prompt treatment was given, there may have been chances of survival. The submission of the learned Advocate is that as the doctor has not stated that the injuries were sufficient in the ordinary course of nature to cause death, hence, the case would not fall under Section 302 of IPC.
14. The learned APP has relied on a decision of the Supreme Court in the case of Brij Bhukhan and Others vs. State of Uttar Pradesh reported in AIR 1957 SC 474. He relied on the said decision to contend that the Court can infer on the basis of the injuries which have been brought on record by the prosecution that the injuries were cumulatively sufficient in the ordinary course of nature to cause death. In the said case also, the doctor had not stated that any of the injuries were sufficient to cause death. However, the Supreme Court ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 13 Cri-Appeal-1359-06.sxw looked into the nature of the injuries found on the body of the deceased and inferred from the injuries that the assailants intended to cause the death of the deceased. The Supreme Court further observed that deceased died within short time of assault on him and it is difficult to imagine how any human being could have survived the ferocity of the assault. The Supreme Court further observed that if the numerous injuries found on the body of Ram Prasad had been inflicted in the manner deposed to by the prosecution witnesses, there can be little doubt that the assailants intended to cause his death.
Furthermore, even if none of the injuries by themselves was sufficient in the ordinary course of nature to cause death, cumulatively they were certainly sufficient in the ordinary course of nature to cause his death which, in fact, took place soon after the assault. Observing thus, the Supreme Court opined that the offence was clearly one of murder.
15. The learned Advocate for the appellant submitted that the case of Brij Bhukhan has been considered in the decision of this ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 14 Cri-Appeal-1359-06.sxw Court in the case of Vinod Kolhe (supra) and the decision in the case of Brij Bhukhan has been distinguished. On careful perusal of the decision in the case of Vinod Kolhe, we do not find that the decision in the case of Brij Bhukhan rendered by the Supreme Court has been distinguished in the decision in the case of Vinod Kolhe but in the peculiar facts and circumstances of that case it was held that the case fell under Section 304 II of IPC. In connection with the submission of the learned Advocate for the appellant, we would also like to refer to a decision of the Supreme Court in the case of Virsa Singh v. State of Punjab reported in AIR 1958 SC 465. This is a decision by three Judges of the Supreme Court, whereas the decision in the case of Vadla Chandraiah (supra) is a decision by two Judges of this Court. The decision in the case of Brij Bhukan (supra) is by two judges, thus we would have to obviously follow the decision in the case of Virsa Singh (supra) it being a decision by a larger Bench of the Supreme Court. In the case of Virsa Singh also the doctor had not stated that the injuries were sufficient in the ordinary course of nature to cause death. The Supreme Court observed "Whether it was sufficient to cause death in the ordinary course of nature is a matter of inference or deduction from the proved ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 15 Cri-Appeal-1359-06.sxw facts about the nature of the injury and has nothing to do with the question of intention." Thus, it is clear that on the basis of the number of facts i.e. evidence of eye-witnesses and medical evidence which shows the injuries sustained by the deceased, inference can certainly be drawn that the injuries were sufficient in the ordinary course of nature to cause death. In the present case, it is true that the doctor has not said that the injuries were sufficient to cause death in the ordinary course of nature. However, on looking at the nature of injuries found on the body of Raju we can certainly infer therefrom that the appellant intended to cause death of Raju. It is significant that Raju died within short time of the assault by him. The incident has taken place at Juhu Beach. Immediately after the incident, the deceased was rushed to Cooper Hospital in an autorickshaw by the complainant Nadeema. On reaching the hospital, the doctor declared Raju to be dead. It is a matter of public knowledge that Cooper Hospital is situated very close to Juhu Beach. Hence, the victim was rushed to the hospital in the shortest time possible. Thus, the evidence of the doctor that if proper and prompt treatment had been given to Raju, there were chances of survival has no meaning because the victim was rushed to the hospital as promptly as possible and he died before ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 16 Cri-Appeal-1359-06.sxw any treatment could be given to him. Looking to the nature of injuries which are on vital parts like stomach and the extent of the injury i.e. coils of intestines were protruding on left lateral abdomen. Not only the coils of intestines were protruding but they were perforated with mesenteric perforation at places but in addition to this the spleen was also found to be cut. It is difficult to imagine how a human being could have survived the ferocity of the assault and injury No.1 which was on the abdomen must have largely contributed to the death of Raju. In our opinion, cumulatively, the injuries which were sustained by Raju were certainly sufficient in the ordinary course of nature to cause his death which in fact took place soon after the assault. Thus, in our opinion, if the evidence of the complainant Nadeema and other eye-witnesses is accepted and the injuries sustained by Raju are taken into consideration, the offence was clearly one of murder. The intention to cause death can be gathered generally from a combination of a few or several of the following among other circumstances :
(i) nature of the weapon used;
(ii) whether the weapon was carried by the accused or was picked
up from the spot;
(iii) whether the blow is aimed at a vital part of the body;
::: Downloaded on - 09/06/2013 19:41:33 :::Mhi 17 Cri-Appeal-1359-06.sxw
(iv) the amount of force employed in causing injury;
(v) whether the act was in the course of sudden quarrel;
(vi) whether the incident occurred by chance or whether there was any pre-meditation;
(vii) whether there was any prior enmity or whether the deceased was a stranger;
(viii) whether there was any grave and sudden provocation and if so, the cause of such provocation;
(ix) whether the accused dealt a single blow or several blows;
(x) whether the accused inflicting injury has taken undue advantage or has acted in a cruel and unusual manner;
The above list of circumstances is, of course, not exhaustive and there may be several other special circumstances with reference to individual cases which may throw light on the question of intention. In the present case, there is no material to show that any sudden quarrel took place between the appellant and the deceased.
This is also not a case of grave and sudden provocation. It is clear that there was pre-meditation as the appellant had come armed to the spot with a deadly weapon like knife. The blow is aimed at a vital part.
The force of the injuries was such that the coils of intestine protruded ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 18 Cri-Appeal-1359-06.sxw out. The appellant had dealt not one blow but several blows with knife. The weapon used was a deadly weapon. Looking to all these facts and the injuries as deposed to by P.W.6 Dr. Bangale, it can safely be said that the appellant had intended to cause death of Raju.
16. Thereafter the learned Advocate for the appellant submitted that identification of the appellant in the test identification parade cannot be relied upon as dummies in the test identification parade were not similar to the appellant. As far as this aspect is concerned, it is noticed that almost 20 dummies were put in the test identification parade. Normally, about 7 dummies are put in each parade for each accused in a test identification parade. In the present case, 20 dummies were put in the parade. In such case, obviously, 20 persons would not be exactly identical to the appellant and definitely there would be some difference in the looks of the appellant and the dummies in the parade. If the contention is that the test identification was held in an irregular manner, the Magistrate who had held the identification parade and the Police Officer who conducted the investigation should have been cross-examined in that behalf, but this had not been done in the present case. In this connection, we may ::: Downloaded on - 09/06/2013 19:41:33 ::: Mhi 19 Cri-Appeal-1359-06.sxw usefully refer to a decision of the Supreme Court in Bharat Singh Vs. State of U.P. (1973) 3 SCC 896. Thus, we find no merit in this submission.
17. Looking to the evidence on record, we are of the opinion that there is sufficient evidence to connect the appellant with the crime of committing dacoity and causing death of Raju with the intention to cause his death. Thus, the appellant has been rightly convicted under Section 395, 302 and 397 of IPC. Hence, we pass the following order :-
(1) The conviction and sentence under Sections 395, 302 and 397 of IPC is maintained.
(2) The conviction of the appellant under Section 396 of IPC is set aside.
Appeal is partly allowed in above terms.
(SMT. SADHANA S.JADHAV,J.) (SMT.V.K.TAHILRAMANI,J.) ::: Downloaded on - 09/06/2013 19:41:33 :::