Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arjun Singh & Another vs State Of Chhattisgarh
2022 Latest Caselaw 6666 Chatt

Citation : 2022 Latest Caselaw 6666 Chatt
Judgement Date : 9 November, 2022

Chattisgarh High Court
Arjun Singh & Another vs State Of Chhattisgarh on 9 November, 2022
                                   1

                                                                 NAFR
     HIGH COURT OF CHHATTISGARH AT BILASPUR
               Criminal Appeal No. 1103 of 2013


1. Yudhistthir Painkra S/o Trilochan Painkra, by occupation
  Agriculturist,     Aged    about       18    years,     R/o   Sakin
  Bhaisamunda, Chandagarh, Police Station Pathalgaon, Civil
  and Revenue District Jashpur, Chhattisgarh.

2. Trilochan Painkra S/o Sadar Sai, Aged about 50 years, by
  occupation       Agriculturist,      R/o    Sakin     Bhaisamunda,
  Chandagarh Police Station Pathalgaon, Civil and Revenue
  District Jashpur, Chhattisgarh.

3. Sainath Ram S/o Sadar Sai, Aged about 45 years, by
  occupation       Agriculturist,      R/o    Sakin     Bhaisamunda,
  Chandagarh Police Station Pathalgaon, Civil and Revenue
  District Jashpur, Chhattisgarh.

4. Vijay Ram Painkra (died and deleted).

5. Murlidhar S/o Karam Sai, Aged about 42 years, by
  occupation       Agriculturist       R/o    Sakin     Bhaisamunda,
  Chandagarh Police Station Pathalgaon, Civil and Revenue
  District Jashpur, Chhattisgarh.

                                                        ---Appellants

                              Versus

  State of Chhattisgarh through Police Station Pathalgaon,
  Civil and Revenue District Jashpur, Chhattisgarh.

                                                        ---Respondent




  For Appellants 1 & 3 :-           Mr. Akhilesh Kumar, Advocate
  For Appellants 2 & 5 :-           Mr. Sanjay Agrawal, Advocate
  For Respondent/State :-           Mr. Animesh Tiwari, Dy. A.G.
                            and Mr. Ishan Verma, P.L.
                                  2

                 Criminal Appeal No. 515 of 2014


1. Bhuneshwar Painkra S/o Karam Say, Aged about 42 years,
  Occupation Agriculturist.

2. Tejram (died and deleted).

3. Rohit   S/o Murlidhar Painkra, Aged about 20 years,
  Occupation Agriculturist.

4. Dilip Kumar S/o Tejram, Aged about 40 years, Occupation
  Agriculturist.

  All R/o Village Bhaisamunda, Chandagarh, Police Station
  Pathalgaon,      Civil   and       Revenue    District     Jashpur,
  Chhattisgarh.

                                                       ---Appellants

                                 Versus

  State of Chhattisgarh Acting through Officer-in-charge,
  Police Station Pathalgaon, Civil and Revenue District
  Jashpur, Chhattisgarh.

                                                      ---Respondent



  For Appellants     :-    Mr. Sanjay Agrawal, Advocate
  For State          :-    Mr. Animesh Tiwari, Dy. A.G. and
                           Mr. Ishan Verma, P.L.




                 Criminal Appeal No. 199 of 2016


1. Arjun Singh S/o Trilochan Singh, Aged about 22 years.

2. Bhagirathi Painkra S/o Lodhiram, Aged about 50 years.

  Both     are     Occupation        Agriculturist,    R/o     Village
  Bhaisamunda,       Chandagarh,       Thana    Pathalgaon,     Distt.
  Jashpur, Civil and Revenue District Jashpur, Chhattisgarh.

                                                       ---Appellants
                                            3

                                           Versus

          State of Chhattisgarh through P.S. Pathalgaon, Distt.
          Jashpur, Chhattisgarh.

                                                            ---Respondent



          For Appellants     :-     Mr. Sanjay Agrawal, Advocate
          For State          :-     Mr. Animesh Tiwari, Dy. A.G. and
                                    Mr. Ishan Verma, P.L.



                Hon'ble Shri Justice Sanjay K. Agrawal
              Hon'ble Shri Justice Rakesh Mohan Pandey
                         Judgment on Board
                             09/11/2022
Sanjay K. Agrawal, J.

1. Since all the three criminal appeals have arisen out of

impugned judgment dated 08/08/2013 passed by learned

Upper Sessions Judge, Kunkuri, District Jashpur in

Sessions Trial No. 11/2012, therefore, they have been

clubbed together, heard together and are being decided by

this common judgment.

2. The appellants in Criminal Appeal No. 1103 of 2013 namely

Yudhistthir Painkra (A-1), Trilochan Painkra (A-2), Sainath

Ram (A-3), Vijay Ram Painkra (A-4)(now deceased) and

Murlidhar (A-5); the appellants in Criminal Appeal No. 515

of 2014 namely Bhuneshwar Painkra (A-6), Tejram (A-9)

(now deceased), Rohit (A-10) and Dilip Kumar (A-11); and

the appellants in Criminal Appeal No. 199 of 2016 namely

Arjun Singh (A-7) and Bhagirathi Painkra (A-8); all have

preferred these appeals under Section 374(2) of CrPC calling

in question the validity, legality and correctness of the

judgment impugned whereby each one of them has been

convicted and sentenced as under :-

           Conviction                            Sentence
          U/s 148 of IPC         R.I. for 1 year


      U/s 302/149 of IPC         Life imprisonment with fine of
                                 Rs. 5000/- in default of
                                 payment of fine, further R.I. for
                                 1 year.



  Prosecution case :-

3. Case of the prosecution, in brief, is that on 30/12/2011 at

about 8 AM at Village Bhaisamunda, the appellants herein

constituted an unlawful assembly armed with deadly

weapons like tangi, tabli etc. with the common intention of

causing death of Devnarayan and in furtherance of their

said common intention, they used criminal force and

assaulted Devnarayan due to which he suffered grievous

injuries and succumbed to death.

4. Further case of the prosecution is that there was ongoing

dispute between the appellants and the deceased with

regard to land. Prior to the date of the incident, the villagers

of Kawar Para used to make a barn and thrash their paddy

on the land which belonged to the deceased, and he had

already asked them not to use his land. On 30/12/2011 at

about 8 AM, appellant Trilochan Painkra (A-2) was

thrashing paddy in the said barn upon which deceased

Devnarayan, his wife Parwati Painkra (P.W.-1) and his son

Govind (P.W.-2) reached the said spot and stopped the

appellant Trilochan Painkra (A-2) and further asked him to

remove his paddy. Thereafter, all the appellants/accused

persons came there armed with deadly weapons like tangi,

tabli and kalari and in furtherance of their common

intention, they started assaulting Devnarayan. When

deceased Devnarayan tried to run away, appellant/accused

Yudhistthir (A-1) inflicted a blow on his right ear with kalari

due to which deceased Devnarayan fell on the ground.

Thereafter, all the appellants/accused persons assaulted

him with tangi, tabli and kalari and inflicted grievous

injuries all over his body. Sainath Ram (A-3) even took out

his right eyeball and blood started oozing out due to which

deceased Devnarayan succumbed to death.

5. The said incident was reported at Police Station Pathalgaon

by Parvati Painkra (P.W.-1), wife of the deceased on the

basis of which dehati merg intimation was registered vide

Ex. P/1 which was later on registered as numberi merg

intimation vide Ex. P/2 and first information report was

lodged against the appellants for offences punishable under

Sections 147, 148 and 302/149 of IPC vide Ex. P/53.

Summons were issued to the witnesses under Section 175

of CrPC vide Ex. P/6 and in the presence of the witnesses,

inquest was conducted vide Ex. P/5. Thereafter, the dead

body was subjected to postmortem which was conducted by

Dr. J. Minj (P.W.-8) and as per the postmortem report (Ex.

P/8) cause of death is due to head injury and damage of

vital organs like brain, etc., mode of death is hemorrhage

shock due to multiple injuries and the nature of death is

homicidal.

6. Pursuant thereof, memorandum statement of Trilochan

Painkra (A-2) was recorded vide Ex. P/21 and the following

recovery was made from the appellants/accused persons :-

Appellant/Accused         Exhibit             Seizure
 Trilochan Painkra         P/22         Blood stained Tangi
        (A-2)
Yudhistthir Painkra        P/23          Blood stained Tabli
       (A-1)
   Sainath Ram             P/24                Kalari
       (A-3)
 Vijay Ram Painkra         P/25                Tangi
        (A-4)
    Murlidhar              P/26                Tangi
      (A-5)
Bhuneshwar Painkra         P/27                Kalari
      (A-6)
   Arjun Singh             P/28                Tangi
       (A-7)
Bhagirathi Painkra         P/29                Tangi
      (A-8)
      Tejram               P/30                Tangi
       (A-9)
       Rohit               P/31                Tangi
      (A-10)
   Dilip Kumar             P/32                Tangi
      (A-11)


7. The aforesaid seized articles were though sent for FSL vide

Ex. P/48 but no FSL report has been brought on record to

prove the blood found on the articles. After due

investigation, all the eleven appellants/accused persons

were charge-sheeted for offences punishable under Sections

148 and 302/149 of IPC which was placed before the Court

of Judicial Magistrate First Class Pathalgaon and it was

then committed to the Court of Sessions for hearing and

disposal in accordance with law. The appellants/accused

persons abjured their guilt and entered into defence.

8. In order to bring home the offence, prosecution examined as

many as 17 witnesses and exhibited 53 documents on

record. The statements of the accused persons were

recorded wherein they denied guilt, they did not examine

any witness, however, exhibited the statement of Parwati

Painkra under Section 161 of CrPC as D/1 in their defence.

9. Learned trial Court, after appreciating the oral and

documentary evidence on record, convicted all the

appellants/accused persons for offences punishable under

Sections 148 and 302/149 of IPC and sentenced them as

aforesaid against which these three appeals had been

preferred by the 11 appellants, however, during the

pendency of the appeals, two appellants namely Vijay Ram

Painkra (A-4) and Tejram (A-9) died, as such, the appeals so

far as it relates to them have been dismissed as abated.

Submissions on behalf of the parties :-

10. Mr. Sanjay Agrawal, learned counsel appearing for

appellants/accused persons (A-2, A-5 to A-8, A-10 and A-

11) as well as Mr. Akhilesh Kumar, learned counsel

appearing for appellants/accused persons (A-1 and A/3),

would submit that the trial Court is absolutely unjustified

in convicting the appellants/accused persons for offence

punishable under Section 302 of IPC with the aid of Section

149 of IPC relying upon the statements of Parwati Painkra

(A-1) and Govind (A-2), who are said to be eye-witnesses, as

first of all they are relative witnesses of the deceased,

therefore, their testimonies cannot be trustworthy and

secondly, as per the statement of Sukhwaro Bai (P.W.-3),

she has admitted that when the incident took place, Parwati

Painkra (P.W.-1) as well as Govind (P.W.-2), both were

inside the house, as such, they could not have witnessed

the incident. They would further submit that so far as

seizure of blood stained tangi from Trilochan (A-2) vide Ex.

P/22 is concerned, both the seizure witnesses namely

Padum Sai (P.W.-12) and Dilsai (P.W.-13) have turned

hostile and have not supported the case of the prosecution

and moreover, the articles seized from the

appellants/accused persons were though sent for FSL, but

no FSL report has been brought on record by the

prosecution to connect the appellants/accused persons

with the crime in question. They would also submit that

prosecution has miserably failed to prove that the

appellants/accused persons constituted unlawful assembly

in terms of Section 141 of IPC, as such, the conviction of

the appellants/accused persons for offence punishable

under Section 302 of IPC with the aid of Section 149 of IPC

is liable to be set aside.

11. Mr. Animesh Tiwari and Mr. Ishan Verma, learned State

counsel, would support the impugned judgment and submit

that the trial Court has rightly convicted the

appellants/accused persons for the aforesaid offences

relying upon the statements of eye-witnesses Parwati

Painkra (A-1) and Govind (A-2), as such, the instant appeals

deserve to be dismissed.

12. We have heard learned counsel for the parties, considered

their rival submissions made herein-above and went

through the records with utmost circumspection.

13. The first question for consideration is whether the death of

deceased Devnarayan was homicidal in nature, which has

been answered in affirmative by the trial Court relying upon

the expert medical opinion of Dr. J. Minj (P.W.-8) as well as

the postmortem report (Ex. P/8) in which cause of death is

said to be due to head injury and damage of vital organs

like brain, etc., mode of death is hemorrhage shock due to

multiple injuries and the nature of death is homicidal. A

careful perusal of the statement of Dr. J. Minj (P.W.-8)

would show that there were 11 injuries on the body of the

deceased out of which 10 injuries were incised wounds

which would have been caused by a sharp object and his

right eye-ball had also been removed from the socket. As

such, relying upon the postmortem report (Ex. P/8) as well

as the statement of Dr. J. Minj (P.W.-8) and looking to the

injuries suffered by the deceased, it can safely be inferred

that the death of deceased was indeed homicidal in nature,

more so, when it has also not been refuted by learned

counsel for the appellants. In that view of the matter, we are

of the considered opinion that learned trial Court has

rightly held that death of deceased Devnarayan was

homicidal in nature.

14. The next question that arises for consideration is whether

the appellants/accused persons (A-1 to A-11) constituted

unlawful assembly in terms of Section 141 of IPC and in

furtherance of their common intention, they assaulted the

deceased with dangerous and deadly weapons and

murdered him ?

15. In order to answer this question, it would be relevant to

notice Section 141 of IPC, which defines "unlawful

assembly" as under :-

"141. Unlawful assembly.--An assembly of five or more persons is designated an "unlawful assembly", if the common object of the persons composing that assembly is-

(First)-- xxxx;

(Second)-- xxx;

(Third)-- To commit any mischief or criminal trespass, or other offence; or (Fourth)-- xxx;

(Fifth)-- xxxx."

16. Section 141 of IPC states that an "unlawful assembly" is an

assembly of five or more persons, if their common object is

to commit mischief, criminal trespass or any other offence.

The Constitution Bench of the Supreme Court in the matter

of Mohan Singh and another vs. State of Punjab 1 held

that it is only where five or more persons constituted an

assembly that an unlawful assembly is born, provided, of

course, the other requirements of the said section as to the

common object of the persons composing that assembly are

satisfied. In other words, it is one of the essential condition

of an unlawful assembly that its membership must be five

or more. The assembly must consist of five or more persons

having one of the five specified objects as their "common

object". Further, their Lordships while dealing with as to the

applicability of Section 149 of IPC in such case held that it

is necessary to bear in mind the several categories of cases

which come before the Criminal Courts for their decision. If

five or more persons are named in the charge as composing

an unlawful assembly and evidence adduced by the

prosecution proves those charge against all of them it is

very clear that Section 149 IPC can be invoked.

17. Since all the convicted accused persons/appellants herein

(A-1 to A-11) have been convicted for offence punishable

under Section 302 with the aid of Section 149 of IPC, it is

1AIR 1963 SC 174

relevant to notice Section 149 of IPC here, which reads as

under:

"149. Every member of unlawful assembly guilty of offence committed in prosecution of common object.--If an offence is committed by any member of an unlawful assembly in prosecution of the common object of that assembly, or such as the members of that assembly knew to be likely to be committed in prosecution of that object, every person who, at the time of the committing of that offence, is a member of the same assembly, is guilty of that offence."

18. A careful perusal of the aforesaid provision would show that

following ingredients are required to be established in order

to convict an accused person for offence under Section 149

of IPC: (i) there must be an unlawful assembly; (ii)

Commission of an offence by any member of an unlawful

assembly and (iii) Such offence must have been committed

in prosecution of the common object of the assembly; or

must be such as the members of the assembly knew to be

likely to be committed.

19. Section 149 is applicable only in case of members of

unlawful assembly i.e. assembly of 05 or more persons the

common object of whom is any of the objects specified in

Section 141 of IPC. In case of such an assembly every

person who is member of the assembly, is guilty of every

offence committed by any member of the assembly (1) if

such offence is committed in prosecution of the common

object of such assembly or (2) if the offence is such as the

members knew likely to be committed in prosecution of the

common object, provided the person was a member of such

assembly when that offence was committed. Thus, the

liability under this provision attaches to every member of

the assembly even when such member had nothing to do

with the actual commission of the offence, and even a

knowledge about the likelihood of the offence being

committed in prosecution of the common object of the

assembly is sufficient to impose the liability for the offence

when committed by any member of the assembly.

20. The first part of Section 149 of IPC speaks of the

commission of an offence in prosecution of the common

object of the assembly, whereas the second part takes

within its fold knowledge of likelihood of the commission of

the offence in prosecution of the common object. The

knowledge contemplated by the second part does not mean

knowledge of mere possibility of the commission of the

offence. The commission of offence must be reasonably

likely. Such knowledge may be collected from the nature of

the assembly, its common object, the kind of arms which its

members bear and their behaviour at or before the actual

conflict (See: State of Assam vs. Darga Dewani2).

21. The Supreme Court in the matter of Rajendra Shantaram

Todankar vs. State of Maharashtra3 explained the scope of

Section 149 and held in Para-14 as under:

"14. Section 149 of the Indian Penal Code provides 2 1970 (3) SCC 236 [Para-8] 3 (2003) 2 SCC 257

that if an offence is committed by any member of an unlawful assembly in prosecution of the common object of that assembly, or such as the members of that assembly knew to be likely to be committed in prosecution of that object, every person who at the time of the committing of that offence, is a member of the same assembly is guilty of that offence. The two clauses of Section 149 vary in degree of certainty. The first clause contemplates the commission of an offence by any member of an unlawful assembly which can be held to have been committed in prosecution of the common object of the assembly. The second clause embraces within its fold the commission of an act which may not necessarily be the common object of the assembly nevertheless the members of the assembly had knowledge of likelihood of the commission of that offence in prosecution of the common object. The common object may be commission of one offence while there may be likelihood of the commission of yet another offence the knowledge whereof is capable of being safely attributable to the members of the unlawful assembly. In either case every member of the assembly would be vicariously liable for the offence actually committed by any other member of the assembly. A mere possibility of the commission of the offence would not necessarily enable the Court to draw an inference that the likelihood of commission of such offence was within the knowledge of every member of the unlawful assembly. It is difficult indeed, though not impossible, to collect direct evidence of such knowledge. An inference may be drawn from circumstances such as the background of the incident, the motive, the nature of the assembly, the nature of the arms carried by the members of the assembly, their common object and the behaviour of the members soon before, at or after the actual commission of the crime. Unless the applicability of Section 149 either clause is attracted and the Court is convinced, on facts and in law both, of liability capable of being fastened vicariously by reference to either clause of Section 149 of IPC merely because a criminal act was committed by a member of the assembly every other member thereof would not necessarily become liable for such criminal act. The inference as to likelihood of the commission of the given criminal act must be capable of being held to be within the knowledge of another member of the assembly who is sought to be held vicariously liable for the said criminal act."

22. Similarly, in the matter of Joseph v. State, represented by

Inspector of Police4 their Lordships of Supreme Court

defined the scope of Section 149 of IPC in two parts in Para-

11.1 & 11.2, which reads as under:

"11.1The first part of the section means that there exists common object and that the offence has been committed in prosecution of the common object. In order that the offence may fall within the first part, the offence must be connected immediately with the common object of the unlawful assembly of which the accused was member.

11.2 The second part of the section means that even if the offence committed is not in direct prosecution of the common object of the assembly, it may yet fall under Section149, if it can be shown that the offence was such as the members knew was likely to be committed."

23. Section 149 of IPC declares the principle of vicarious

criminal liability. Upon an offence being committed by any

member of an unlawful assembly in prosecution of the

common object, every person, who at the time of the offence

being committed is a member of such assembly is guilty of

such offence. Equally, in the second part of Section 149, the

law-makers have provided that upon an offence being

committed by any member of the unlawful assembly which

was such that members of that assembly (unlawful

assembly), knew to be likely to be committed in prosecution

of that object, every member of the assembly, though he

may not have committed the offence, is rendered guilty of

4 (2018) 12 SCC 283

the offence (See: Somasundaram @ Somu vs. State

represented by the Deputy Commissioner of Police5).

24. It is well settled that since Section 149 IPC imposes a

constructive penal liability, it must be strictly construed as

it seeks to punish members of an unlawful assembly for the

offence or offences committed by their associate or

associates in carrying out the common object of the

assembly and there must be a nexus between the common

object and the offence committed. The Supreme Court in

the matter of Allauddin Mian vs. State of Bihar 6 has held

in Para-08 as under:

"8. ..... Therefore, in order to fasten vicarious responsibility on any member of an unlawful assembly the prosecution must prove that the act constituting an offence was done in prosecution of the common object of that assembly or the act done is such as the members of that assembly knew to be likely to be committed in prosecution of the common object of that assembly. Under this section, therefore, every member of an unlawful assembly renders himself liable for the criminal act or acts of any other member or members of that assembly provided the same is/are done in prosecution of the common object or is/are such as every member of that assembly knew to be likely to be committed. This section creates a specific offence and makes every member of the unlawful assembly liable for the offence or offences commit- ted in the course of the occurrence provided the same was/were committed in prosecution of the common object or was/were such as the members of that assembly knew to be likely to be committed. Since this section imposes a con- structive penal liability, it must be strictly construed as it seeks to punish members of an unlawful assembly for the offence or offences committed by their associate or associ- ates in carrying out the common object of the assembly.

What is important in each case is to find out if the

5 (2020) 7 SCC 722 6 (1981) 2 SCC 755

offence was committed to accomplish the common object of the assembly or was one which the members knew to be likely to be committed. There must be a nexus between the common object and the offence committed and if it is found that the same was committed to accomplish the common object every member of the assembly will become liable for the same. Therefore, any offence committed by a member of an unlawful assembly in prosecution of anyone or more of the five objects mentioned in Section 141 will render his companies constituting the unlawful assembly liable for that offence with the aid of Section 149, I.P.C."

25. The aforesaid principle of law laid down by their Lordships

of Supreme Court in the matter of Allauddin Mian v. State

of Bihar7 has been followed in the matter of Kuldip Yadav

and others v. State of Bihar8.

26. In the matter of Vijay Pandurang Thakre and others v.

State of Maharashtra9 the Supreme Court has reiterated

the expression "in prosecution of the common object"

occurring in Section 149 IPC, postulates that it must be one

which has been done with a view to accomplish the common

object attributed to the members of the unlawful assembly.

Their Lordships of Supreme Court further held that this

expression is to be strictly construed as equivalent to in

order to attain common object. It must be immediately

connected with common object by virtue of nature of object

and held in Para-17 as under:

"17. In the facts of the present case, we find that common object of the assembly, even if it is presumed that there was an unlawful assembly, 7 (1981) 2 SCC 755 8 (2011) 5 SCC 324 9 (2017) 4 SCC 377

has not been proved. The expression 'in prosecution of the common object' occurring in this Section postulates that the act must be one which have been done with a view to accomplish the common object attributed to the members of the unlawful assembly. This expression is to be strictly construed as equivalent to in order to attain common object. It must be immediately connected with common object by virtue of nature of object. In the instant case, even the evidence is not laid on this aspect. As pointed out above, the courts below were influenced by the fact that one of the injuries on the person of Ashok was on his head which became the cause of death and from this, common object is inferred."

27. Apart from the above, Section 149 creates a specific offence.

So, there should be a clear finding as to what was the object

of the unlawful assembly and if so whether the object was

unlawful, that is, to commit murder, grievous hurt or

simple hurt (See: Bhudeo Mandal vs. State of Bihar10). It

is now well settled law that whenever a Court convicts any

person for an offence with the aid of section 149 of IPC, a

clear finding regarding a common object of the unlawful

assembly must be given and the evidence discussed must

show not only the nature of the common object but also

that the object was unlawful. (See: Irengbam Labej Singh

vs. State of Manipur11).

28. The aforesaid principle laid down has been followed by the

Supreme Court in the matter of Kuldip Yadav (supra) in

following words:

"36. ..... The above provision makes it clear that before convicting accused with the aid of Section 149 IPC, the Court must give clear finding regarding nature of common object and that the

10 (1981) 2 SCC 755 11 1993 Suppl. (3) SCC 653

object was unlawful. In the absence of such finding as also any overt act on the part of the accused persons, mere fact that they were armed would not be sufficient to prove common object. Section 149 creates a specific offence and deals with punishment of that offence. Whenever the court convicts any person or persons of an offence with the aid of Section 149, a clear finding regarding the common object of the assembly must be given and the evidence discussed must show not only the nature of the common object but also that the object was unlawful. Before recording a conviction under Section 149 IPC, essential ingredients of Section 141 IPC must be established. The above principles have been reiterated in Bhudeo Mandal and Others vs. State of Bihar (1981) 2 SCC 755.

**** **** ****

39. It is not the intention of the legislature in enacting Section 149 to render every member of unlawful assembly liable to punishment for every offence committed by one or more of its members. In order to attract Section 149, 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 as one likely to be committed in prosecution of the common object. If the members of the assembly knew or were aware of the likelihood of a particular offence being committed in prosecution of the common object, they would be liable for the same under Section 149 IPC."

29. The Supreme Court in the matter of Sikhar Behera and

other vs. State of Orissa12 while deciding the question of

common object, their Lordships have held that the nature of

participation, the weapon used and the injuries caused

would be relevant to infer the nature of common object.

30. Reverting to the facts of the present case in light of the

aforesaid principles of law laid down by their Lordships of

the Supreme Court, it is quite vivid that in order to invoke

12 1994 Supp (1) SCC 493

Section 149 of IPC, it is required to consider whether the

appellants/accused persons (A-1 to A-11) had constituted

unlawful assembly in terms of Section 141 of IPC and they

had the common object of causing hurt to the deceased and

the act of the appellants/accused persons (A-1 to A-11) was

done to accomplish the said common object of the unlawful

assembly and it was within their knowledge that the offence

is likely to be committed in prosecution of their said

common object and in furtherance thereof, they committed

the murder of deceased Devnarayan. Admittedly, charges

were framed by the trial Court against the

appellants/accused persons for offences punishable under

Sections 148 and 302/149 of IPC and the trial Court, after

appreciating the oral and documentary evidence on record,

recorded an affirmative finding with regard to the

constitution of unlawful assembly by the

appellants/accused persons (A-1 to A-11) and thereby

committing the murder of the deceased in furtherance of

their common object and convicted them for the aforesaid

offences. In order to prove constitution of unlawful

assembly against the appellants/accused persons (A-1 to

A-11), three eye-witnesses have been examined on behalf of

the prosecution. We shall consider the testimonies of each

of them one-by-one.

31. Parwati Painkra (P.W.-1), wife of the deceased, in her

statement before the Court, has firstly stated that in

paragraph 2 that all the appellants/accused persons

assaulted the deceased with deadly weapons and thereafter,

they absconded from the spot, however, in her cross-

examination, she has stated in paragraph 34 that at the

time of the incident, she was at her house and she knows

about the incident because her son Govind (P.W.-2) told her

so. It is also pertinent to mention that as per the statement

of Govind (P.W.-2), the place of the incident is about 500

meters away from the house of the deceased. As such,

Parwati Painkra (P.W.-1) cannot be said to be an eye-

witness, which has also been recorded by the trial Court in

paragraph 18 of the impugned judgment stating that it is

possible that Parwati Painkra (P.W.-1) has not seen the

entire incident. Therefore, the statement of Parwati Painkra

(P.W.-1) stating that all the appellants/accused persons (A-

1 to A-11) were present on the spot at the time of the

incident and they had constituted an unlawful assembly in

terms of Section 141 of IPC cannot be accepted.

32. Sukwaro Bai (P.W.-3), mother of the deceased, has clearly

stated that at the time of the incident, she was inside the

house and when she went to the spot, she only saw the

body of the deceased lying on the ground and she has

clearly admitted that she has not seen the incident.

Moreover, in her cross-examination, she has stated that at

the time of the incident, her daughter-in-law Parwati

Painkra (P.W.-1) as well as her grandson Govind (P.W.-2),

both were also inside the house.

33. Govind (P.W.-2), son of the deceased, is a child witness aged

about 11 years. In paragraph 1 of his statement, he has

clearly stated that though he knew all the 11

appellants/accused persons but he did not know the names

of some of them. In paragraph 3, he has stated that

Yuddhistthir (A-1), who was armed with tangi, had firstly

started assaulting the deceased and Sainath (A-3) had

taken out his eye-ball with kalari. Even in paragraph 11, he

has only named Yudhistthir (A-1) as the assailant. As such,

from the close scrutiny of the testimonies of these three eye-

witnesses, it is evident that only Yudhistthir (A-1) and

Sainath (A-3) have been named to be the assailants of the

deceased and no other appellant/accused has been named

as such whereas in order to constitute unlawful assembly in

terms of Section 141 of IPC, assembly of 5 or more persons

is required whose common object is to commit an offence.

Therefore, prosecution has failed to establish that

appellants/accused persons had constituted unlawful

assembly and in furtherance of their common intention,

they committed the murder of the deceased. As such, the

trial Court has erred in convicting the appellants/accused

persons with the aid of Section 149 of IPC. Now, we shall

consider the case of each of them separately.

Case of Trilochan (A-2) :-

34. Furthermore, though blood stained tangi was seized from

Trilochan (A-2) vide Ex. P/22 pursuant to his memorandum

statement vide Ex. P/21, but both the seizure witnesses

namely Padum Sai (P.W.-12) and Dilsai (P.W.-13) have

turned hostile and have not supported the case of the

prosecution and even though blood was found on the tangi

but no FSL report has been brought on record to connect

the said appellant/accused with the crime in question. As

such, the trial Court has erred in convicting him for

offences punishable under Sections 148 and 302/149 of

IPC. We hereby set aside his conviction and sentence for the

aforesaid offences.

Case of appellants/accused persons namely Vijay Ram

Painkra (A-4), Murlidhar (A-5), Bhuneshwar (A-6), Arjun

Singh (A-7), Bhagirathi (A-8), Rohit (A-10) and Dilip

Kumar (A-11) :-

35. After going through the entire evidence available on record

with utmost circumspection and after a thorough legal

analysis, we are of the considered opinion that the trial

Court has also erred in convicting the appellants/accused

persons namely Vijay Ram Painkra (A-4), Murlidhar (A-5),

Bhuneshwar (A-6), Arjun Singh (A-7), Bhagirathi (A-8),

Rohit (A-10) and Dilip Kumar (A-11) for the offences

punishable under Sections 148 and 302 of IPC particularly

when none of these appellants have been identified by any

of the eye-witnesses and though seizure of some weapons

have been made from them, but since they were not stained

with blood, they were not even sent for FSL and the seizure

witnesses have also turned hostile and have not supported

the case of the prosecution.

36. Even otherwise, in the matter of Nagarjit Ahir v. State of

Bihar13 their Lordships of the Supreme Court applied the

rule of caution and in the facts and circumstance of the

case held that "it may be safe to convict only those persons

against whom overt act is alleged with the aid to Section

149 IPC lest some innocent spectators may get involved".

Thereafter, all these judgments in the matters of Musa

Khan (supra) and Nagarjit Ahir (supra) have been followed

by their Lordships in the matter of Pandurang

Chandrakant Mhatre and others v. State of

Maharashtra14 and the accused persons therein against

whom overt act was not there, applied the rule of caution

and held in paragraph 74 as under :-

"74. In a case such as the present one, although having regard to facts, the number of participants could not be less than five, it is better to apply rule of caution and act on the side of safety and convict only A-2, A-3 and A-12 under Section 302 read with Section 149 I.P.C whose presence as members of party of assailants is consistently mentioned and their overt acts in chasing and assaulting the deceased are clearly proved. A-4, A-5, A-6, A-10 and A-11 get the benefit of doubt with regard to offence under Section 302 read with Section 149 I.P.C. since evidence against them in chasing and assaulting the deceased is not consistent. However, all the eight

13 (2005) 10 SCC 369 14 (2009) 10 SCC 773

appellants are guilty of the offences punishable under Section 148 and Section 326 read with Section 149, I.P.C. This is proved beyond doubt and the High Court cannot be said to have erred in holding so."

37. As such, in any case, it has been established that these

appellants/accused persons were not members of unlawful

assembly and even if, they were held to be members of

unlawful assembly, rule of caution would apply and in view

of the aforesaid decisions rendered by the Supreme Court, it

would be unsafe to convict them for offences punishable

under Sections 148 and 302/149 of IPC. We hereby set

aside their conviction and sentence as recorded by the trial

Court.

Case of appellants/accused persons namely Yudhistthir

(A-1) and Sainath (A-3) :-

38. Govind (P.W.-2), son of the deceased, in his statement

before the Court, has clearly named these

appellants/accused persons and stated that Yudhistthir (A-

1) who was armed with tangi firstly started assaulting his

father on his neck and thereafter, Sainath (A-3) took out his

eye-ball from the socket with a kalari. In cross-examination,

when it was suggested to him that his father fell from a

ridge and thereby suffered injuries, Govind (P.W.-2) refused

and stated himself that when Yudhistthir (A-1) inflicted a

blow on his father's head with a tangi, he fell on the ground

and when an injury was inflicted on his neck, he

succumbed to death. Furthermore, from the statement of

Dr. J. Minj (P.W.-8), it is evident that at the time of

postmortem, he found as many as 11 injuries over the body

of the deceased out of which, 10 injuries were incised

wounds caused by sharp edged weapon. As stated by him,

injuries No. 1, 6, 9 and 10 were inflicted in his head and

injuries No. 2 and 4 were inflicted on his neck. As such, the

statement of Govind (P.W.-2) is also corroborated by medical

evidence of Dr. J.Minj (P.W.-8).

39. At this stage, it is argued by learned counsel for the

appellants that from the possession of Yudhistthir (A-2),

recovery of tabli has been made whereas the prosecution

witnesses have stated that he assaulted the deceased with

tangi.

40. True it is that recovery of tabli has been made from the

possession of the appellant/accused Yudhistthir (A-2),

however, it is pertinent to note that both tabli as well as

tangi are sharp edged weapons and moreover, eye-witness

Govind (P.W.-2) is only aged about 11 years and it cannot

be expected from him to differentiated between a tabli and a

tangi when both of them are sharp edged weapons

particularly when his own father (deceased) was being

assaulted by appellant/accused Yudhistthir (A-1) as he may

be in a state of anger and shock. As such, the testimony of

Govind (A-2) cannot be discarded merely because he made a

mistake in differentiating between a tabli and a tangi and

on that basis, it cannot be held that appellant/accused

Yudhistthir (A-1) was not involved in the crime in question.

41. So far as appellant/accused Sainath (A-3) is concerned,

Govind (P.W.-2), in his statement before the Court, has

clearly stated that he scraped out his father's eye-ball from

the socket with a kalari, which has also been seized from

his possession vide Ex. P/24. As such, on the testimony of

Govind (P.W.-2) corroborated by the statement of Dr. J. Minj

(P.W.-8) and partly supported by the statement of Parwati

Painkra (P.W.-1), it is held that appellants/accused persons

namely Yudhistthir (A-1) as well as Sainath (A-3), both are

the perpetrators of the crime in question and they assaulted

the deceased with deadly weapons due to which he suffered

grievous injuries and succumbed to death. As such, though

their conviction for offences with the aid of Sections 148

and 149 are hereby set aside, however, they are convicted

for offence punishable under Section 302 read with Section

34 of IPC in light of the decision rendered by the Supreme

Court in the matter of Rohtas and another v. State of

Haryana15 wherein the question, whether a charge framed

with the assistance of Section 149 of the IPC can later be

converted to one read with Section 34 of the IPC or even a

simplicitor individual crime, was considered and their

Lordships considered and reviewed all the earlier case laws

on the point including the Constitution Bench decision in

15 AIR 2021 SC 114

the matter of Willie (William) Slaney v. State of M.P.16 and

relying upon the decision in the matter of Nallabothu

Venkaiah v. State of Andhra Pradesh 17 holding that "the

conviction under Section 302 simpliciter without aid of

Section 149 is permissible if overt act is attributed to the

accused resulting in fatal injury which is independently

sufficient in the ordinary course of nature to cause the

death of the deceased and is supported by medical

evidence" and observed in paragraph 21 as under :-

"21. This position of law has finally been summed up very succinctly in Nallabothu Venkaiah v. State of Andhra Pradesh:

"24. Analytical reading of catena of decisions of the Court, the following broad proposition of law clearly emerges; (a) the conviction under Section 302 simpliciter without aid of Section 149 is permissible if overt act is attributed to the accused resulting in the fatal injury which is independently sufficient in the ordinary course of nature to cause the death of the deceased and is supported by medical evidence; (b) wrongful acquittal recorded by the High Court, even if it stood, that circumstance would not impede the conviction of the appellant under Section 302 r/w Section 149 I.P.C. (c) charge under Section 302 with the aid of Section 149 could be converted into one under Section 302 r/w Section 34 if the criminal act done by several persons less than five in number in furtherance of common intention is proved."

Conclusion :-

42. In view of the aforesaid legal analysis, appellants/accused

persons namely Yudhistthir (A-1) and Sainath (A-3) are

convicted for offence punishable under Section 302 r/w 34

of IPC and the sentence awarded by the trial Court for this

offence is hereby maintained. All the other 16 AIR 1956 SC 116 17 (2002) 7 SCC 117

appellants/accused persons namely Trilochan (A-2),

Murlidhar (A-5), Bhuneshwar (A-6), Arjun Singh (A-7),

Bhagirathi (A-8), Rohit (A-10) and Dilip Kumar (A-11) are

acquitted of the charges punishable under Sections 148,

302/149 of IPC. They be released forthwith if their

detention is not required in any other case.

43. Accordingly, Criminal Appeals No. 515/2014 and 199/2016

stand allowed and Criminal Appeal No. 1103/2013 stands

allowed so far as it relates to Trilochan (A-2) and Murlidhar

(A-5) whereas it stands dismissed so far as it relates to

Yudhistthir (A-1) and Sainath (A-3).

               Sd/-                                 Sd/-
     (Sanjay K. Agrawal)               (Rakesh Mohan Pandey)
           Judge                               Judge



Harneet
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter