Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Umend Banjare vs State Of Chhattisgarh
2026 Latest Caselaw 1701 Chatt

Citation : 2026 Latest Caselaw 1701 Chatt
Judgement Date : 16 April, 2026

[Cites 42, Cited by 0]

Chattisgarh High Court

Umend Banjare vs State Of Chhattisgarh on 16 April, 2026

Author: Narendra Kumar Vyas
Bench: Narendra Kumar Vyas
                                                          1




                                                                            2026:CGHC:17452

                                                                                              AFR
                               HIGH COURT OF CHHATTISGARH AT BILASPUR
                                                  CRA No. 486 of 2005
                                         Judgment Reserved On: 25.03.2026

                                         Judgment Delivered On: 16.04.2026

                         Umend Banjare S/o. Umrao Banjare Aged About 52 Years R/o. Village
                          Nagardih, P.S. Chakarbhata, District Bilaspur (C.G.)
                                                                               ... Appellant

                                                         versus

                         The State Of Chhattisgarh Through P.S. Chakarbhata District Bilaspur
                          (C.G.)
                                                                             ... Respondent

For Appellant : Mr. Govind Ram Miri, Senior Advocate along with Mr. Abhishek Banjare, Advocate and Mr. Animesh Miri, Advocate For State : Mr. Krishna Gopal Yadaw, Dy. Government Advocate with Mr. Shailesh Puriya, Panel Lawyer

Hon'ble Shri Justice Narendra Kumar Vyas CAV Judgment

1. The appellant has filed present criminal appeal under Section 374(2)

of the Criminal Procedure Code against judgment of conviction and

order of sentence dated 29.04.2005 passed by learned Tenth

Additional Sessions Judge (F.T.C.), Bilaspur, District Bilaspur (C.G.)

in Sessions Trial No. 33/2004 whereby the appellant has been

convicted and sentenced in the following manner:-

Conviction Sentence U/s 304(2) of I.P.C. : R.I. for 7 years with fine amount Rs. 500/- in default of payment of fine amount S.I. for 1 month

Digitally signed by BHUMIKA BHUMIKA ANGARE ANGARE Date:

2026.04.16 17:24:39 +0530

2. The prosecution case, in brief, is that the complainant Bisun and the

appellant Umend Banjare are real brothers. The co-accused Gudda

@ Aasreddy Banjare is the appellant's son, Panchu is his son-in-law,

and Paratram is Panchu's brother. Both parties were labourers who

in the month of November 2002, went to Sultanpur to work at a brick

kiln and lived separately. During that period, an incident occurred at

night when an unknown person approached Panchu's wife while she

was sleeping outside, leading Panchu to suspect Bisun, which

resulted in altercation and enmity between them and both brothers

returned to their village in the month of June 2003. On 22.09.2003,

Panchu visited the appellant's house along with Paratram. In the

evening, Bisun began abusing Panchu, and upon intervention by the

appellant, Bisun along with his wife Ramesh Bai (deceased) and son

Montu, came to the appellant's house and a quarrel ensued,

culminating in a physical altercation. During the incident, Ramesh

Bai sustained injuries allegedly inflicted by the appellant and others

with sticks, and Montu was also injured. The appellant, however, also

sustained injuries in course of same incident.

3. It is further case of the prosecution case that the injured Ramesh Bai

was taken to CIMS Hospital, Bilaspur, where she was admitted in the

early hours of 23.09.2003 and subsequently died on 24.09.2003.

Montu was also treated for his injuries. Post-mortem was conducted

by Dr. Sahu. Subsequently, the complainant Bisun lodged an FIR on

23.09.2003, on the basis of which offences under Sections 294, 506,

323, 307, and 302/34 IPC were registered against the appellant and

other accused, who were arrested on 24.09.2003 and remained in

jail during the trial upto 29.04.2005.

4. The prosecution after usual investigation has submitted charge-

sheet before the learned Judicial Magistrate First Class, Bilaspur

who has committed the criminal case for trial before the learned

Tenth Additional Sessions Judge (F.T.C.) Bilaspur registered as

Sessions Trial No. ST-33/2004.

5. The prosecution was set in motion by examining the witnesses has

placed on record the documents namely application dated

24.09.2003 under Section 175 of Cr.P.C. (Ex. P/1), dead body

panchnama (Ex. P/2), memorandum (Ex. P/3), property seizure

memo (Ex. P/4), memorandum (Ex. P/5 to P/7), property seizure

memo (Ex. P/8 to P/11), mauka naksha (Ex. P/12), property seizure

memo (Ex. P/13), report (Ex. P/14), jaanch report (Ex. P/15 & P/16),

property seizure memo (Ex. P/17), FIR (Ex. P/18), mulahija form of

Montu (Ex. P/19 & P/20), Hospital Memo (Ex. P/21), merg intimation

(Ex. P/22), numbari merg intimation (Ex. P/23), application dated

24.09.2003 under Section 175 of Cr.P.C. (Ex. P/24), application for

examining dead body (Ex. P/25), najri naksha (Ex. P/26), application

dated 28.09.2003 for mulahija (Ex. P/27), Memo of Police Inspector

(Ex. P/28), receipt (Ex. P/29), application sent to Tahsildar (Ex.

P/30), F.S.L. Report (Ex. P/31), arrest/court surrender memo (Ex.

P/32 to Ex. P/35) and P.M. Report (Ex. P/36). The prosecution has

examined 14 witnesses namely Bisun (PW-01), Manharan @ Montu

(PW-02), Teejram (PW-03), Jeevan (PW-04), Bhaagbali (PW-05),

Kejauram Sahu (PW-06), Dilesh (PW-07), Mahendra (PW-08), Dr.

A.S. Khan (PW-09), Dr. R. Jeetpure [Radiologist] (PW-10), Ashok

Das (PW-11), J.R. Lakra (PW-12), V. Tirkey [Inspector] (PW-13) and

Dr. P.C. Sahu [Professor Forensic College] (PW-14).

6. The accused to prove his innocence has exhibited documents

namely statement of Bisun (Ex. D/1), statement of Manharan @

Montu (Ex. D/2), statement of Dilesh (Ex. D/3), copy of

rojnamchasanha (Ex. D/4) and mulahija form of accused (Ex. D/5)

and has examined Dr. Chandrashekhar Dhruv (DW-01). The

accused before trial Court namely Umend Banjare, Panchu,

Paratram and Gudda were examined under Section 313 of Cr.P.C.

7. Learned trial Court on the basis of evidence, material on record has

acquitted remaining three accused except the appellant and

convicted the appellant for commission of offence U/s. 304(2) I.P.C.

in place of Section 302 of IPC and awarded sentence as detailed

above. Being aggrieved with the order of conviction the appellant

preferred this appeal.

8. Learned senior counsel for the appellant while criticizing the order

passed by the learned trial Court would make following submissions:

(a) That, there is delay of 23 hours in lodging of the FIR which is

fatal for the prosecution and no explanation has been given for

such delay, which makes the prosecution case false against the

appellant and to substantiate his submission he has referred to

the following judgments:

1. Thulia Kali vs. State of TN reported in 1972 CRLJ 1296,

2. Mukteshwar and Another vs. The State of of Uttar Pradesh

reported in 2004 CRLJ 1335,

3. Buta Singh vs. State of Punjab reported in 1991 (2) SCC 612,

4. Ram Asrey & Another vs. State 2003 CRLJ 2276 (ALL DB)

(b) He would further submit that victim was brought on tractor/trolley

then she must have been kept in some bed and there must be

some bleeding which was oozed from body of the victim whereas

as per evidence nothing was placed on record by the prosecution

which creates doubt over the case of the prosecution. It has

been further contended that in his defence accused has

examined Dr. Chandrashekhar Dhruw (DW-1) and also exhibited

documents as Ex. D/1 to D/5 to substantiate that injuries caused

to the deceased was simple in nature and if treatment would

have been provided to the victim within stipulated time period

then she would have survived. He would further submit that even

if treatment is not taken within 20 hours then simple injury will be

converted into grievous hurt which has been ignored by the

learned trial Court, as such, the defense case is more probable

than the prosecution. He would further submit that had it been

timely and proper treatment was provided to the deceased, she

could have been survived, as such, the conviction of the

appellant for commission of offence under Section 304(2) of IPC

suffers from perversity and illegality, therefore, the accused

should have been granted benefit of doubt. To substantiate his

submission he has referred to the judgments of the Hon'ble

Supreme Court in case of Buta Singh vs. State of Punjab

reported in 1991 (2) SCC 612, Laxmi Singh and Another vs.

State of Bihar reported in 1976 (4) SCC 394 and Judgment of

High Court of Madhya Pradesh in case of Gyan Singh vs. State

of Madhya Pradesh reported in 2000 (3) MPHT 50 (DB).

(c) He would further submit that the learned trial Court erred in

convicting the appellant without any cogent evidence with regard

to role attributed by the appellant while acquitted other co-

accused, thus, finding is perverse and contrary to the judgment

passed by the Hon'ble Supreme Court in case of Kashmira

Singh vs. State of Madhya Pradesh reported in 1952 (1) SCC

275.

(d) He would further submit that learned trial court has failed to

consider that the injuries found on the person of the appellant

remained unexplained by the prosecution and the supporting

evidence or documents i.e. the F.I.R. and the medical report of

the appellant though this important evidence was not produced

by the prosecution, there is serious departure and contradiction

in evidence from FIR version and medical evidence and the

prosecution has not produced any evidence regarding the

treatment given to the deceased which can throw light on the fact

that the injury caused to the deceased was sufficient to cause

death, as such all these perversity, illegality and the tented

investigation create doubt on the prosecution case and the

accused deserves to be acquitted by granting benefit of doubt,

and to substantiate his submission he has referred to the

judgment of Madhya Pradesh High Court in case of Mantram vs.

State of Madhya Pradesh reported in 1997 (2) MPLJ 7.

(e) He would further submit that the serological report of Lathi

alleged to have been seized from the appellant did not contain

any blood stain and thus the appellant was liable to be acquitted.

He would further submit that learned trial court has also failed to

consider the fact that the possibility of injury found on the person

of the deceased having been caused due to fall on the stone and

hard surface, could not be ruled out. The possibility of fall due to

scuffle during the intervention in the alleged marpit between the

parties could not also be ruled out and where two views are

possible, the benefit of doubt ought to have been given to the

appellant and to substantiate this submission he has referred to

the judgment of High Court of Madhya Pradesh in case of Lalit

vs. State of Madhya Pradesh reported in 2000 (1) MPWL 131

and in case of Nehru and Others vs. State of Chhattisgarh

reported in 2004 (1) CGLJ 340.

(f) He would further submit that the material witnesses have not

been examined and the materials favourable to the accused

have been suppressed with an ulterior motive. Under the

circumstances, an adverse inference ought to have been drawn

against the prosecution and the benefit of doubt ought to have

been extended in favour of the appellant. He would further

submit that trial court has further failed to consider that the

investigating officer has not acted fairly and bonafidely and has

not collected relevant evidence by not naming and examining the

witnesses, but has created the evidence against the innocent

accused person by examine Teejram (PW-3) and Dilesh (PW-7)

who were not named in the FIR and to substantiate this

submission he has referred to the judgment of the Hon'ble

Supreme Court in case of Bir Singh and Others vs. The State

of Uttar Pradesh reported in 1978 CRLJ 177, Marudanal

Augusti vs. State of Kerala reported in 1980 CRLJ 446,

judgment of Bombay High Court in case of Fattulal Kasam

Mulla vs. State of MH reported in 1984 I Crimes 454 and

Judgment of High Court of Madhya Pradesh in case of Gabbu B

Lodhi Anrs vs. State of MP reported in 2004 CRLJ 2001.

(g) He would further submit that learned trial court ought to have

seen that the complainant party was aggressor and is wholly

responsible for the alleged fight between the parties. It is evident

from the record that the marpit took place at the door point of the

appellant's house and he has every right to exercise the right of

private defence. Even for the sake of argument if at all the

alleged assault on the person of the deceased is considered to

be proved, at the most the offence made out, is under Section

323 of the I.P.C, for causing one simple injury and to substantiate

his submission he has referred to the judgment of Hon'ble

Supreme Court in case of Buta Singh vs. State of Punjab

reported in 1991 (2) SCC 612 and Darshan Singh vs. State of

Punjab reported in 2010 AIR SCW 832.

(h) He would further submit that findings of the learned Sessions

Judge are perverse in-as-much as while on the one hand the

same set of evidence has been disbelieved while acquitting three

accused, on the other hand it has been relied upon for convicting

the appellant. He would further submit that the learned trial Court

has wrongly arrived at conclusion that the appellant gave the act

of alleged Marpit on the head of the deceased with knowledge

that it was likely to cause death. Such a conclusion is based on

no evidence and is arrived at merely on surmises and

speculations, thus he would pray for setting aside the judgment

of conviction by granting benefit of doubt. To substantiate their

submission he has referred to judgment of in case of Gyan

Singh vs. State of Madhya Pradesh reported in 2000 (3) MPHT

50 (DB).

(i) He would further submit that there is no map of incident prepared

by the prosecution which is necessary for the prosecution to

prove its case beyond reasonable doubt and to substantiate his

submission he has referred to the judgment of Hon'ble Division

Bench of this Court in case of Mukesh Das Manikpuri vs. State

of Chhattisgarh reported in 2025 (2) CGLJ 367.

(j) He would further submit that the learned trial Court should have

seen that the prosecution has failed to prove its case beyond

reasonable doubt and there is serious doubt with regard to case

of the prosecution, as such, the accused is entitled to be

acquitted by granting benefit of doubt.

9. Per contra, learned counsel for the State opposing the submission

made by learned counsel for the appellant would submit that learned

trial Court has not committed any illegality in convicting the

appellant. He would further referring statement of Teejram (PW-03)

in para 1 of examination in chief has stated that Umend Banjare,

Gudda, Umend's son-in-law and brother of son-in-law have

assaulted Bisun's wife by stick. He would further submit that within

two days from the date of incident deceased succumbed to death, as

such, conviction of the appellant for commission of offence under

Section 304(2) of IPC in place of Section 302 of IPC is legal, justified

and would pray for dismissal of the appeal.

10. I have heard learned counsel for the parties and perused the record

of the trial Court with utmost circumspection.

11. From the submissions made by the parties, the point emerged for

determination by this Court is whether the conviction of the appellant

under Section 304(2) of IPC is legal, justified and does not warrant

interference by this Court.

12. To appreciate the point emerged for determination, it is expedient for

this Court to thread-baring analysis of evidence, material on record

led by the prosecution as well as evidence led by the defense.

13. Bisun (PW-01) in his examination-in-chief has stated that on the date

of incident Panchu, Paratram, Umend Banjare, Gudda about to 7-8

persons were coming from the house of Umend Banjare (appellant)

abusing him, then the PW-01 has prevented them to stop abusing as

he has not done any fighting with them. In the meanwhile, his wife

has also reached thereafter, the accused namely Panchu Paratram,

Umend Banjare, Gudda have assaulted his wife and at the time of

assault they are having lathis with them, therefore, his wife fell down,

as such, he apprehended that the accused persons may also assault

him, therefore, he ran away from there. The son and daughter of the

PW-01 were lift the deceased from the place of occurrence. He has

stated that his son has also been assaulted by some of the accused

causing injury in his hand. He has also stated that due to assault by

the accused, his wife's head was burst and also caused injury in one

hand and in ribs. He has also stated that he has taken his wife by

tractor to Dharm Hospital Bilaspur and thereafter, lodged the report

on 02:00 PM on the next day and his wife expired on 4 O'Clock in

the morning next day. The witness in his cross-examination has

denied that Umend Banjare has not abused him and voluntarily

stated that all the four accused were abusing him while living from

house of Umend Banjare and also denied that he has gone to house

of the Umend Banjare with lathi. This witness has been further cross-

examined by other defence counsels and also explained the delay.

He has voluntarily stated that he has taken care of his wife who is

serious, therefore, he has lodged the FIR on the next day and also

denied that due to old enmity, he has falsely implicated the appellant

and also denied that Panchu and Paratram have not assaulted his

wife. He has also stated that when the accused persons were

assaulting his wife, at that time he was unarmed. He has affirmed

that the accused have assaulted his wife with lathis for 2 or 3

minutes, therefore, she fell down and at that time he ran away from

the place of occurrence and also stated that when accused were

assaulting his wife, he made hue and cry. He has also denied that he

has committed assault, therefore, he has neither defended nor made

hue and cry.

14. Manharan @ Montu (PW-02) has stated in his examination-in-chief

that when her mother reached near to Umend Banjare's house,

Umend Banjare, Panchu and Paratram assaulted her mother with

lathis, therefore, she fell down and when he reached at the place of

occurrence the accused have assaulted him with lathi causing

injuries on both the hands and his head, thereafter, his elder brothers

Dilesh, Bablu and his sister Uttara carried their mother and also him

to their house and at that time his mother was unconscious and his

father has ran away from the place of occurrence. Thereafter, his

father has taken his mother to the Dharm Hospital Bilaspur by tractor

where on 22nd September, his mother died. He was extensively

cross-examined wherein he has affirmed that his mother after

assaulted by the accused, fell down then he has reached the place

of occurrence and also affirmed that when he was trying to pick up

his mother, the accused have assaulted him, but he has admitted

that which accused has assaulted him first, he cannot explain. In

further cross-examination, he has stated that in the Police statement

(Ex. D/1) he has not explained why there is no mentioning about

injuries sustained in both the arms and also affirmed that he

remained in the Hospital from 22nd to 25th September and he was

discharged on 25th September. He has also admitted that the elder

brother does not touch wife of younger brother and also denied that

due to dark, he could not see the persons who have assaulted him

and voluntarily stated that light was on.

15. Jeevan (PW-04) who is seizure witness has admitted that in

Memorandum (Ex. P/3), Seizure Memo (Ex. P/4), Memorandum Ex.

(P/5 to P/7) wherein he has signed. He has stated that from

Paratram, Panchu and Gudda no lathi was seized by the

prosecution. He has also admitted in seizure memo (Ex. P/8 to

P/10), he has put his signature.

16. Bhaagbali (PW-05) has admitted that in village Kuwa there is doctor

and there is distance of 4 kms between village Kuwa and

Nagaaradih and the roads are unpaved.

17. Dr. A.S. Khan (PW-09) has stated in his examination-in-chief that he

examined Ramesh Bai, wife of Bisun Banjare, aged about 45 years,

resident of Nangaradih, brought by Police Constable Thomas Kujur

1014, PS Chakarbhata, on 23.09.2003 at 1:00 AM. Upon

examination, he found two types of injuries:

1. A lacerated wound on the left parietal region of the scalp, measuring 3 inches x 1/2 inch x 1/2 inch. I got a CT scan and X-ray of the left side of the skull done to assess the nature of the wound. At the time of examination, Ramesh Bai was semi-

conscious and her condition was critical.

2. He found a swelling below the left eye, which had turned black, measuring approximately 2.5 inches x 2 inches.

It has been stated by this witness that he immediately admitted the

patient to the female surgical ward for various investigations and

treatment. Both injuries were found to be caused by a hard and blunt

object which has been caused before 4 to 12 hours of his

examination. This witness in his cross-examination has admitted that

due to these injuries if immediately medical treatment is provided to

the injured then the patient may not be in a serious condition. He has

also admitted that the injury may be caused if the injured fell down in

hard surface on left side eardrum. He has further admitted that in

absence of any proper medical assistance simple injury may convert

into grievous hurt and it may cause death also. The witness has also

stated that tractor/trolley was brought from village area and due to

uneven surface the condition of the patient may be deteriorated.

18. Dr. R. Jeetpure [Radiologist] (PW-10) who has done X-Ray of the

injured has stated on the left frontal bone as well as right wrist near

radios bone there was fracture and exhibited Ex. P/16 which is the

report given by him. In the cross-examination, he has stated that due

to forceful fell down on the surface the injury No. 1 and 3 may be

caused.

19. Dr. P.C. Sahu [Professor Forensic College] (PW-14) who has done

postmortem of the deceased has stated that left parietal and frontal

bone was broken in so many pieces. He has also stated that there

was fracture in the mid portion of skull sized 5 cm x 2 cm and the

fracture was extended till sella turcica. He has also stated that there

was hematoma having depth of 1 cm. He has also stated that brain's

covering was also missing wherein there was lacerated wound which

is in left frontal base and on tip. He has given the report (Ex. P/36)

that cause of death is coma which may be caused because of these

injuries and these injuries are sufficient to cause death. The witness

was extensively cross-examined by the defense wherein he has

stated that if the treatment is provided to the injured then she can be

saved. But, there is no rebuttal with regard to the cause of injury,

gravity of injury and cause of death which is because of injuries

caused to the deceased.

20. The accused examined under Section 313 of Cr.P.C. wherein he has

stated that on 22.09.2003 when his son-in-law Panchu and his

brother have visited to his house, then because of old dispute at

about 8 O'clock in the night his brother Bisun and wife Ramesh Bai,

son Montu and Dilesh in toxication condition have come to his house

and started abusing the guest and quarrel with them. When he

prevented them, they started assaulting him which has caused injury

on the left shoulder and wrist, as such, he was suffering pain till now

and he has been taken false implication. The accused in his defense

has examined Dr. Chandrashekhar Dhruw (DW-01) who has

examined the accused wherein he has stated that the accused has

also suffered injuries which have been caused by hard and blunt

substance and exhibited doctor's report as Ex. D/5./ He has also

exhibited D/1 which is statement of Bisun, Ex D/2 statement of

Montu and Statement of Dilesh and also exhibited rojnamcha.

21. In light of above appreciation of evidence, material placed on record,

submission made by the learned senior counsel for the appellant,

now this Court is examining the issue determined by this Court. To

determine the issue, it is expedient for this Court to extract Section

299, 300 and Section 304(2) of IPC as under:

"299. Culpable homicide.--Whoever causes death by doing an act with the intention of causing death,or with the intention of causing such bodily injury as is likely to cause death, or with the knowledge that he is likely by such act to cause death, commits the offence of culpable homicide.

300. Murder.--Except in the cases hereinafter excepted, culpable homicide is murder, if the act by which the death is caused is done with the intention of causing death, or-- 2ndly.--If it is done with the intention of causing such bodily injury as the offender knows to be likely to cause the death of the person to whom the harm is caused, or--

3rdly.--If it is done with the intention of causing bodily injury to any person and the bodily injury intended to be inflicted is sufficient in the ordinary course of nature to cause death, or-- 4thly.--If the person committing the act knows that it is so imminently dangerous that it must, in all probability, cause death, or such bodily injury as is likely to cause death, and commits such act without any excuse for incurring the risk of causing death or such injury as aforesaid.

304. Punishment for culpable homicide not amounting to murder.--Whoever commits culpable homicide not amounting to murder shall be punished with 1[imprisonment for life], or imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine, if the act by which the death is caused is done with the intention of causing death, or of causing such bodily injury as is likely to cause death;

or with imprisonment of either description for a term which may extend to ten years, or with fine, or with both, if the act is done with the knowledge that it is likely to cause death, but without any intention to cause death, or to cause such bodily injury as is likely to cause death.

Part II: Punishment- Imprisonment for 10 years, or fine, or both-Cognizable-Non-bailable_Trible by Courts of Session- Non-compoundable."

22. From perusal of the aforesaid provisions, it is quite vivid that in the

scheme of IPC, "culpable homicide" is the genus and "murder" is its

specie. All murder is culpable homicide but not vice-versa. For the

purpose of fixing punishment, proportionality to the gravity of generic

offence, IPC practically recognizes three degrees of culpable

homicide, firstly murder as defined in Section 300 IPC; secondly,

culpable homicide punishable under Section 304 Part 1 and thirdly,

lowest type of culpable homicide punishable under section 304 Part

II. Thus, there is fine difference between the two parts of Section 304

of the IPC. Under the first part, the crime of murder is first

established and the accused is then given the benefit of one of the

exceptions to Section 300 of the IPC, while under the second part,

the crime of murder is never established at all. Therefore, for the

purpose of holding an accused guilty of the offence punishable under

the second part of Section 304 of the IPC, the accused need not

bring his case within one of the exceptions to Section 300 of the IPC.

Therefore, the first important expression is 'culpable homicide not

amounting to murder'. Culpable homicide which has been defined in

Section 299 IPC. It says that whoever causes death by doing an act

with the intention of causing death or with the intention of causing

such bodily injury as is likely to cause death or with the knowledge

that he is likely by such act to cause death, commits the offence of

culpable homicide.

23. As such, all culpable homicides are murders except in the cases

excepted under Section 300 IPC. Thus, except the cases specifically

exempted under Section 300 IPC, all other acts within the meaning

of Section 299 IPC would amount to committing the offence of

culpable homicide. However, what is important to note is that for

committing the offence of culpable homicide, a positive act must be

done by the doer with the intention that such act would cause death

or cause such bodily injury as is likely to cause death or he is having

the knowledge that by such an act, death may be caused. What,

therefore, is significant is that the doer of the act must have the

intention of causing death or the intention of causing such bodily

injury as is likely to cause death or has the knowledge that by doing

such an act he is likely to cause death. Therefore, to commit the

offence of culpable homicide, intention or knowledge is of crucial

importance.

24. Therefore, the requirement of Section 304 Part II IPC is that the doer

must have the knowledge that the act performed is likely to cause

death or to cause such bodily injury as is likely to cause death but

without any intention to cause death, as such, the doer must have

the knowledge that the act performed by him would likely cause

death etc but there should not be his any intention to cause death

must be proved by the prosecution.

25. From the evidence brought on record by the prosecution, the learned

trial Court has convicted the appellant for commission of offence

under Section 304(2) and remaining accused namely Panchu,

Paratram and Gudda have been acquitted. The learned trial Court

while convicting the accused/Umend has given his finding in

paragraph 11 after thread-baring analysis of the evidence

particularly, evidence of Dr. P.C. Sahu (PW-14) and evidence of

Bisun (PW-01) who is the eye witness of the incident has stated that

Umend Banjare has assaulted his wife has given its finding in

paragraph 12 that the injuries sustained by the deceased were

grievous in nature and because of these injuries death was caused

to Ramesh Bai which is not in normal condition and accordingly, it

has recorded its finding that the prosecution is able to prove its case

beyond reasonable doubt that the Umend Banjare has assaulted

Ramesh Bai with intention to cause death or of causing such bodily

injury as is likely to cause death, whereas the prosecution has not

proved against the other accused as there is no evidence against

other accused persons accordingly it has acquitted the other

accused.

26. From the record of the trial Court, it is quite vivid that the prosecution

has seized lathis from Umend which consists of iron handle or grip

(lohe ka muth) and also examined the seizure witness Jeevan (PW-

04) who has singed the seizure memo Ex. P/4 and from Umend four

lathis were seized in which three were of bamboo and one was of

tandu wooden. The said witness was not cross-examined by the

defense. The prosecution has sent the lathis seized from accused

Umend, Panchu, Paratram and Gudda for medical examination vide

Ex. P/27 and also sought whether the injuries caused to the

deceased or injured can be caused by this lathis and whether the

blood stain found in the seized lathis are human blood. In response

to that query Dr. A.S. Khan (PW-09) has given as reply to the query

that injury may be caused by lathis wherein the prosecution has

described the lathis and it has been mentioned that the lathi seized

from accused Umend is having lohe ka muth (iron handle or grip)

which is a metal fitting usually a cap or a ring attached to the ends or

the gripping section of the wooden or bamboo staff as also evident

from seizure memo (Ex. P/4) wherein the description of seized item

has been given and it has been clearly mentioned that the bamboo

lathi is having approximately 52 inch length and in the lower part of

the lathi iron handle or grip (lohe ka muth) was fitted.

27. From this description of lathi having attachment of iron handle or

grip, this Court cannot lose sight of the fact that the purpose of fitting

of iron handle or grip is to prevent the wood from splitting or fraying

at the end and when it hits a hard surface, it maintains the balance

and also increases the durability. The lathi having iron handle or grip

when used for its offensive purposes, the iron-capped ends make the

lathi a more formidable tool by increasing the impact when it strikes,

whereas the other lathis seized from other accused Panchu,

Paratram and Gudda does not consist of such iron handle or grip as

evident from Ex. P/27. The lathi which consists of iron handle or grip

if strikes in a human body particularly, on the head of a human body,

it will definitely cause grievous injury on the head. In the present

case as evident from Ex. P/27 the lathi seized from appellant

consists of iron handle or grip (lohe ka muth) which definitely cause

grievous impact when used for offensive purpose, thus, the

prosecution is able to prove its case beyond reasonable doubt that

the appellant has committed the offense. In the present case, the

injury caused to the deceased was so grievous as evident from the

evidence of Dr. P.C. Sahu (PW-14), Dr. A.S. Khan (PW-09) and Dr.

R. Jeetpure [Radiologist] (PW-10) which has already been discussed

by this Court in detail in foregoing paragraphs of this judgment.

28. The submission made by the learned senior counsel for the appellant

that the seizure of lathi is doubtful and even if it is to be taken as

true, it does not contain any blood, therefore, the prosecution is

unable to prove that the deceased was assaulted by the lathi. This

submission made by learned senior counsel for the appellant

deserves to be rejected as the eye witness of the incident Bisun

(PW-01) has clearly deposed that all the accused were having lathis

and they have assaulted with the lathis to the deceased and when

she fell down they he ran away from the place of occurrence on a

apprehension that they may kill him also. This evidence of the

witness remains unrebutted despite long cross-examination by the

defence and remained affirmed.

29. The statement of Bisun (PW-01) whose credibility has not been

diluted despite extensive evidence by the defense and eye witness

holds high evidentiary value and cannot be rejected without major

contradiction and can be accepted as its face value. The Hon'ble

Supreme Court in case of Rai Sandeep @ Deepu alias Deepu Vs.

State (NCT of Delhi) reported in (2012) 8 SCC 21 has held as

under:

"22. In our considered opinion, the "sterling witness should be of very high quality and caliber whose version should, therefore, be unassailable. The court considering the version of such witness should be in a position to accept it for its face valuewithout any hesitation. To test the quality of such a witness, the status of the witness would be immaterial and what would be relevant is the truthfulness of the statement made by such a witness. What would be more relevant would be the consistency of the statement right from the starting point till the end, namely, at the time when the witness makes the initial statement and ultimately before the court. It should be natural and consistent with the case of the prosecution qua the accused. There should not be any prevarication in the version of such a witness. The witness should be in a position to withstand the cross-examination of any length and howsoever strenuous it may be and under no circumstance should give room for any doubt as to the factum of the occurrence, the persons involved, as well as the sequence of it. Such a version should have co-relation with each and every one of other supporting material such as the recoveries made, the weapons used, the manner of offence committed, the scientific evidence and the expert opinion. The said version should consistently match with the version of every other witness. It can even be stated that it should be akin to the test applied in the case of circumstantial evidence where there should not be any missing link in the chain of circumstances to hold the accused guilty of the offence alleged against him. Only if the version of such a witness qualifies the above test as well as all other such similar tests to be applied, can it be held that such a witness can be called as a "sterling witness" whose version can be accepted by the court without any corroboration and based on which the guilty can be punished. To be more precise, the version of the said witness on the core spectrum of the crime should remain intact while all other attendant materials, namely, oral,

documentary and material objects should match the said version in material particulars in order to enable the court trying the offence to rely on the core version to sieve the other supporting materials for holding the offenderguilty of the charge alleged."

30. On the basis of above principle when this Court tests the version of

Bisun (PW-01) the eye witness, it is fortunate that the said witness

has passed the test mentioned above and there is no variation in his

version from statement made before the Court. There is no material

variation regarding identification of accused as well as the manner in

which the occurrence took place. Thus, he has fully supported the

case of the prosecution.

31. As such, the conviction of the appellant for commission of offence

under Section 304 part II of IPC cannot be held to suffer from

perversity or illegality as per Section 304 Part II of IPC. Section 304

Part II of IPC is applicable when the basic ingredient of offence

under Section 304 Part II of IPC i.e. presence of knowledge and

absence of intention is proved beyond reasonable doubt by the

prosecution. The prosecution must prove that doer must have

knowledge that the act performed by him would likely to cause death

etc. but there should not be any intention to cause death. From the

evidence and material placed on record by the prosecution, it is quite

vivid that the manner in which the deceased was assaulted by the

appellant, the appellant has knowledge that it may cause death.

32. Thus, the conviction of the appellant is legal, justified and is in

accordance with the law laid down by the Hon'ble Supreme Court in

case of Jugut Ram vs. State orf Chhattisgarh reported in 2020 (9)

SCC 520, wherein the Hon'ble Supreme Court has held in

paragraphs 6 to 10 as under:

"6. A lathi is a common item carried by a villager in this country, linked to his identity. The fact that it is also capable of being used as a weapon of assault, does not make it a weapon of assault simpliciter. In a case like the present, of an assault on the head with a lathi, it is always a question fact in each case whether there was intention to cause death or only knowledge that death was likely to occur. The circumstances, manner of assault, nature and number of injuries will all have to be considered cumulatively to decipher the intention or knowledge as the case may be. We do not consider it necessary to dilate on the first principles laid down in this regard in Virsa Singh vs. The State of Punjab, 1958 SCR 1495, which stand well established. Suffice it to notice from precedents that in Joseph vs. State of Kerala, (1995) SCC (Crl.) 165, the appellant dealt two blows on the head of the deceased. The deceased died two days later. The post mortem report found lacerated injury on the head and internal examination revealed fracture to the occipital bone extended up to the temporal bone. The High Court convicted the appellant under Section 302 IPC holding that the injury caused by the lathi was sufficient to cause death of the deceased. This Court observed as follows:

"3. ....The weapon used is not a deadly weapon as rightly contended by the learned counsel. The whole occurrence was a result of a trivial incident and in those circumstances the accused dealt two blows on the head with a lathi, therefore, it cannot be stated that he intended to cause the injury which is sufficient (sic). At the most it can be said that by inflicting such injuries he had knowledge that he was likely to cause the death. In which case the offence committed by him would be culpable homicide not amounting to murder. We accordingly set aside the conviction of the appellant under Section 302 IPC and the sentence of imprisonment for life awarded thereunder. Instead we convict the appellant under Section 304 Part II IPC and sentence him to five years' RI."

7. In Chamru Budhwa vs. State of Madhya Pradesh, AIR 1954 SC 652, the appellant dealt a blow on the head of the deceased with a lathi and which proved fatal. The injury was medically opined sufficient in the ordinary course to cause death. Conviction under Section 302, IPC followed. This court observed as follows:

"5. It now remains to consider whether the offence which he committed falls within the first part or the second part of Section 304 of the Indian Penal Code. When the fatal injury was inflicted by the appellant on the head of the deceased by only one blow given in the manner alleged by the prosecution it could as well be that the act by which death was caused was not done with the intention of causing death or of causing such bodily injury as is likely to cause death. The act appears to have been done with the knowledge that it was likely to cause death, but without any intention to cause death or to cause such bodily injury as is likely to cause death within the meaning of Part II of Section 304 of the Indian Penal Code.

6. We accordingly allow the appeal to this extent that the conviction of the appellant under Section 302 of the Indian Penal Code and the sentence of transportation for life awarded to him will be set aside, but the appellant will be convicted of having committed the offence under Section 304 Part II of the Indian Penal Code and will be sentenced to seven years' rigorous imprisonment."

8. In Gurmukh Singh vs. State of Haryana, (2009) 15 SCC 635, the deceased died three days later after an assault on the head with a lathi opined to be sufficient in the ordinary course of nature to cause death. Holding that the assault was made on the spur of the moment without premeditation the conviction was altered from one under Section 302 to Section 304 Part II and a sentence of seven years was handed. Similarly in Mohd. Shakeel vs. State of A.P., (2007) 3 SCC 119, the appellant had caused only one injury and had suffered injury himself also. Altering the conviction from under Section 302 IPC to 304 Part II, the appellant was sentenced to the period undergone since 1999.

9. We do not consider that Laltu Ghosh (supra) and S. Rayappa (supra), with regard to credibility of related witnesses, have any relevance to the issue in question being decided by us.

10. We accordingly alter the conviction of the appellant from Section 302 IPC to Section 304 Part II, IPC. The appellant is in custody since 2004. He has already undergone the maximum period of sentence prescribed under the same. The appellant is, therefore, directed to be set at liberty forthwith unless wanted in any other case."

33. Again the Hon'ble Supreme Court in case of Anbazhagan vs. State represented by the Inspector of Police reported in 2024 (20) SCC 500 has held in paragraphs 66-66.13, 67 to 69 as under:

"66. Few important principles of law discernible from the aforesaid discussion may be summed up thus:-

66.13. In determining the question, whether an accused had guilty intention or guilty knowledge in a case where only a single injury is inflicted by him and that injury is sufficient in the ordinary course of nature to cause death, the fact that the act is done without premeditation in a sudden fight or quarrel, or that the circumstances justify that the injury was accidental or unintentional, or that he only intended a simple injury, would lead to the inference of guilty knowledge, and the offence would be one under Section 304 Part II of the IPC.

67. We once again recapitulate the facts of this case. On the fateful day of the incident, the father and son were working in their agricultural field early in the morning. They wanted to transport the crop, they had harvested and for that purpose they had called for a lorry. The lorry arrived, however, the deceased did not allow the driver of the lorry to use the disputed pathway. This led to a verbal altercation between the appellant and the deceased. After quite some time of the

verbal altercation, the appellant hit a blow on the head of the deceased with the weapon of offence (weed axe) resulting in his death in the hospital.

68. Looking at the overall evidence on record, we find it difficult to come to the conclusion that when the appellant struck the deceased with the weapon of offence, he intended to cause such bodily injury as was sufficient in the ordinary course of nature to cause death. The weapon of offence in the present case is a common agriculture tool. If a man is hit with a weed axe on the head with sufficient force, it is bound to cause, as here, death. It is true that the injuries shown in the post mortem report are fracture of the parietal bone as well as the temporal bone. The deceased died on account of the cerebral compression i.e. internal head injuries. However, the moot question is - whether that by itself is sufficient to draw an inference that the appellant intended to cause such bodily injury as was sufficient to cause death. We are of the view that the appellant could only be attributed with the knowledge that it was likely to cause an injury which was likely to cause the death. It is in such circumstances that we are inclined to take the view that the case on hand does not fall within clause thirdly of Section 300 of the IPC.

69. In the aforesaid view of the matter and more particularly bearing the principles of law explained aforesaid, the present appeal is partly allowed. The conviction of the appellant under Section 304 Part I of the IPC is altered to one under Section 304 Part II of the IPC. For the altered conviction, the appellant is sentenced to undergo rigorous imprisonment for a period of five years."

34. As such, the conviction of the appellant for commission of offence

under Section 304 Part II of IPC is legal, justified and does not

warrant interference by this Court. Accordingly the point determined

by this Court is answered against the accused.

35. Now this Court is examining the further submission made by the

learned senior counsel for the appellant that there is non-compliance

of Section 157 of Cr.P.C. which provides that procedure for

investigation as the Investigating Officer has not sent intimation to

the Magistrate to empower to take cognizance of such offence upon

a Police report. Therefore, the FIR is liable to be discarded and to

substantiate this submission he has referred to the judgment of

Gabbu B. Lodhi (Supra) is being considered by this Court. From

perusal of Ex. P/18 which is the FIR written by Sub Inspector and

Endorsement made in the FIR (Ex. P/18) by which it has been

intimated to the JMFC Bilaspur, it is quite vivid that there is

compliance of Section 157 of Cr.P.C. and there is no cross-

examination by the defense to the Investigating Officer whether the

FIR was intimated to the concerned judicial Magistrate or not. In

absence of any foundation laid by the defense the judgment referred

to by the defense in case of Gabbu B. Lodhi (Supra) is not

applicable as in that case there was no proof adduced by the

prosecution for compliance of provisions of the Section 157 of

Cr.P.C. regarding sending of copy of the FIR to the concerned

Magistrate. Therefore, the submission that the FIR is afterthought is

misconceived and due to non-compliance of Section 157 of Cr.P.C.,

the same be discarded deserves to be rejected and accordingly it is

rejected.

36. Further submission of the learned senior counsel for the appellant

that there is delay of lodging of FIR of 23 hours is fatal for the

prosecution case and to substantiate his submission he has referred

to the judgment of Hon'ble Supreme Court in case of Tulia Kali

(Supra) is being considered by this Court. In the present facts of the

case, Bisun (PW-01) who has lodged the FIR has given his

explanation regarding delay of 23 hours in lodging of FIR has stated

in paragraph 13 of the evidence he had denied that since his wife

was not serious therefore, he has not lodged the FIR and voluntarily

stated that since his wife was serious injured and he was taking care

of his wife, therefore, he has lodged the FIR on the next day. This

was the explanation given by the witness which is not exaggerated,

but it's a plausible explanation of delay which cannot be held to be

unjustifiable for lodging of the FIR within 23 hours of incident. Thus,

the judgment referred to by the senior counsel for the appellant in

case of Tulia Kali (Supra) is distinguishable on the facts itself.

37. The further submission of the learned senior counsel for the

appellant that since the accused and other persons were assaulting

the deceased, therefore, to defend herself he has used private

defence to save him as it has apprehension that the victim and

another person may cause death, thus, he would submit that he

deserves to be acquitted from the charges under Section 304 Part II

of IPC and to substantiate this submisison he has referred to the

judgment of Hon'ble Supreme Court in case of Darshan Singh vs.

State of Punjab reported in 2010 AIR SCW 832 wherein the Hon'ble

Supreme Court has extensively examined the provisions of Sections

96 to 106 and has held in paragraphs 55 to 58 as under:

"55. In Jai Dev v. State of Punjab AIR 1963 SC 612 the court held as under:-

"as soon as the cause for the reasonable apprehension has disappeared and the threat has either been destroyed or has been put to rout, there can be no occasion to exercise the right of private defence."

56. In order to find out whether right of private defence is available or not, the injuries received by the accused, the imminence of threat to his safety, the injuries caused by the accused and the circumstances whether the accused had time to have recourse to public authorities are all relevant factors to be considered

57. In Buta Singh v. The State of Punjab (1991) 2 SCC 612, the court noted that a person who is apprehending death or bodily injury cannot weigh in golden scales in the spur of moment and in the heat of circumstances, the number of injuries required to disarm the assailants who were armed with weapons. In moments of excitement and disturbed mental equilibrium it is often difficult to expect the parties to preserve composure and use exactly only so much force in retaliation commensurate with the danger apprehended to him where assault is imminent by use of force, it would be lawful to repel the force in self-defence and the right of private- defence commences, as soon as the threat becomes

so imminent. Such situations have to be pragmatically viewed and not with high-powered spectacles or microscopes to detect slight or even marginal overstepping. Due weightage has to be given to, and hyper technical approach has to be avoided in considering what happens on the spur of the moment on the spot and keeping in view normal human reaction and conduct, where self-preservation is the paramount consideration. But, if the fact situation shows that in the guise of self- preservation, what really has been done is to assault the original aggressor, even after the cause of reasonable apprehension has disappeared, the plea of right of private defence can legitimately be negatived. The court dealing with the plea has to weigh the material to conclude whether the plea is acceptable. It is essentially, as noted above, a finding of fact."

58. The following principles emerge on scrutiny of the following judgments:

(i) Self-preservation is the basic human instinct and is duly recognized by the criminal jurisprudence of all civilized countries. All free, democratic and civilized countries recognize the right of private defence within certain reasonable limits.

(ii) The right of private defence is available only to one who is suddenly confronted with the necessity of averting an impending danger and not of self-creation.

(iii) A mere reasonable apprehension is enough to put the right of self defence into operation. In other words, it is not necessary that there should be an actual commission of the offence in order to give rise to the right of private defence. It is enough if the accused apprehended that such an offence is contemplated and it is likely to be committed if the right of private defence is not exercised.

(iv) The right of private defence commences as soon as a reasonable apprehension arises and it is co-terminus with the duration of such apprehension.

(v) It is unrealistic to expect a person under assault to modulate his defence step by step with any arithmetical exactitude.

(vi) In private defence the force used by the accused ought not to be wholly disproportionate or much greater than necessary for protection of the person or property.

(vii) It is well settled that even if the accused does not plead self-defence, it is open to consider such a plea if the same arises from the material on record.

(viii) The accused need not prove the existence of the right of private defence beyond reasonable doubt.

(ix) The Indian Penal Code confers the right of private defence only when that unlawful or wrongful act is an offence.

(x) A person who is in imminent and reasonable danger of losing his life or limb may in exercise of self defence inflict any harm even extending to death on his assailant either when the assault is attempted or directly threatened."

38. From the abovestated legal position and considering the evidence

that the accused persons have assaulted the deceased first and

even the injury which was caused to the appellant is not so grievous

which may apprehend or reason to believe that the other party may

kill him, as such, the essential ingredient to take private defence are

not proved by the appellant, therefore, the accused is not entitled to

take benefit of provisions contained in Sections 96 to 106 of IPC i.e.

right of private defence. In fact the accused persons are aggressors

and they have first abused Bisun (PW-01) and his family members,

when they tried to prevent them, they started assaulting and this

incident has taken place in front gate of appellant/Umend's house,

thus, it cannot be held that the accused is entitled to get benefit of

private defence.

39. The further submission that due to non-explanation of injuries by

prosecution makes it probable that accused may have acted in

exercise of private defence deserves to be rejected as the

prosecution witness Bisun (PW-01) and other witnesses have been

cross-examined by the defense with regard to assault made to the

appellant and other accused persons which has been denied by

Bisun (PW-01) in paragraph 14 of his cross-examination. Similarly

Manharan @ Montu has also denied in paragraph 9 that he along

with his mother and father have assaulted the accused with lathis

and also denied that he and his father were fighting which has

caused injury to his mother and also denied that they have assaulted

appellant Umend with lathi. Dilesh (PW-07) was also cross-examined

by the defence wherein he has denied that his mother, father and

brother Montu are under intoxication have assaulted the accused

and other persons with lathi and also denied that Umend has caused

injury on shoulder and back. Thus, the prosecution case cannot be

found faulty due to alleged non-explanation of alleged injuries,

accordingly the defence taken by the appellant that he has assaulted

the deceased taking private defence is misconceived and deserves

to be rejected and accordingly it is rejected.

40. The further submission of learned senior counsel for the appellant

that due to carrying the deceased in a tractor though Public Health

Centers are available at Bilha and Chakarbhata and he carried the

victim to Bilaspur which has caused aggregation of injury is being

considered by this Court. This Court cannot lose sight of the fact that

the incident taken place on 22.09.2003, at that time no proper

medical facilities were available for transportation of patient and only

options which can be made available at the first instance is the

tractors which are being used in agricultural work was available for

transportation of patient which has been utilized by the family

member of the villagers, therefore, the submission that nearby

hospitals are available and the patient can be saved if the medical

facilities immediately provided to the injured, this submission is

incorrect submission as the gravity of the injury was so serious as

evident from the evidence of Dr. P.C. Sahu (PW-14) who has

narrated the gravity of the injury as her skull bone was multiple

fractured which has been caused by hard and blunt substance. The

other doctor who has examined the injured in the first instance Dr.

A.S. Khan (PW-09), Dr. R. Jeetpure [Radiologist] (PW-10) has given

its opinion that injured was semi-conscious which cannot be caused

while traveling in tractor. Even otherwise, Dr. P.C. Sahu (PW-14) in

his evidence stated that CIMS hospital which is medical college

hospital and all the facilities were available there which is not

available in the Primary Health Centers, as such, the submission

made by learned senior counsel due to transportation of the injured

in a tractor the injury caused to her has been exaggerated which has

caused death is misconceived and deserves to be rejected. Similarly,

the submission with regard to non-examination of the victim at

Primary Health Center has exaggerated the injury, therefore, offence

under Section 304 Part II of IPC is not made out deserves to be

rejected in view of the fact that medical facilities available in the

medical college/hospital will be definitely far better than Public

Health Centers and the facilities which are required for serious

injuries are only available in the medical college/hospital which are at

the time of incident controlled by medical colleges rather than

Primary Health Centers located in remote places.

41. Learned Sr. counsel would submit that the prosecution should have

proved beyond reasonable doubt that the present appellant-Umend

Banjare has only assaulted whereas on the same set of evidence,

learned trial Court has acquitted other four accused and there is no

finding that only the appellant has assaulted the victim, therefore, the

appellant also deserves to be acquitted as on the basis of parity of

evidence and material on record and to substantiate this submission

he has referred to the judgment of Kashmira (Supra) is being

considered. From the evidence and the lathi which has been seized

from Umend Banjare which consists of iron handle or grip in the

lower part of the lathi when used for offensive purposes, the iron-

capped ends make the lathi a more formidable tool by increasing the

impact when it strikes which makes it different from other lathis

seized from the other accused coupled with the injuries caused to

the deceased, as such, conviction of the appellant cannot be held to

be illegal or suffers from perversity or illegality.

42. The deceased's husband Bisun (PW-01) has already explained the

delay in lodging the FIR as he was held up in taking care of his wife

who unfortunately expired which has caused delay of 23 hours in

lodging of the FIR. This explanation given by the Bisun (PW-01) is

looking to the facts and circumstances of the case and such 23

hours delay in not fatal to dislodge the credibility of the prosecution

case, therefore, the submission made by the learned senior counsel

for the appellant that delay in lodging of the FIR vitiates the entire

trial is misconceived and accordingly it is rejected.

43. Learned State counsel would submit that there are serious

discrepancies arise from preparation of the inquest report prior to the

recorded time of death, as well as in the site plan and seizure

memos were not written by the Investigating Officer but by an

unidentified person, Jitendra Singh, who was neither cited nor

examined as a witness, nor has his authorship been duly

authenticated. These cumulative infirmities render the prosecution

case doubtful and undermine the credibility of the investigation is

being considered. From the record of the trial Court, it is quite vivid

that the documents have been exhibited by the Investigating Officer

and the same has been exhibited without any reservation or

objection, therefore, the submission made by the learned senior

counsel for the appellant deserves to be rejected and accordingly it

is rejected.

44. The further submission that the map (Ex. P/12) which has been

prepared by the Patwari does not clearly mention the place of

occurrence or incident which makes the prosecution case false, is

being considered by this Court. From the evidence of Patwari, the

map (Ex. P/12) wherein the place of occurrence, place of witness

Bisun (PW-01) standing, place where Montu was present, place

where door of accused Umend's house, corner of Bisun's house,

Peepal Tree, Electric pole and house of Bishram have been clearly

indicated. In the map the place where the body was found have been

clearly mentioned and Kejauram Sahu, Patwari (PW-06) in his

evidence has stated that he has prepared the map as per the

statement given by the witnesses who were present at the place of

occurrence and the Patwari has been extensively cross-examined,

but nothing has been brought on record to discredit the map

prepared by the Patwari (PW-06), as such, there is sufficient

description of place of occurrence etc. which does not vitiate the

correctness of the map to dislodge the prosecution case. Thus, the

submission regarding credibility of the map (Ex. P/12) raised by the

learned senior counsel for the appellant deserves to be rejected and

accordingly it is rejected.

45. The further submission of the learned senior counsel that the

prosecution has failed to examine independent and material

witnesses despite the incident occurring in a densely inhabited area

surrounded by several houses, as reflected in the site plan and other

records. Although village officials and numerous local residents were

present, none were examined or even named in the FIR. He would

further submit that instead the prosecution relied upon statements of

interested witnesses, namely the complainant Bishun and his sons,

along with Teejram, whose presence at the scene is doubtful.

Teejram's statement was recorded after an inordinate delay and

contains inconsistencies, and he admitted that his statement was not

promptly recorded despite being called to the police station earlier.

Similarly, Dilesh (PW-7) an interested witness, denied material

aspects such as the injuries sustained by the accused and disowned

his earlier statement. He would further submit that the complainant

and his son, being participants in the incident, are not wholly reliable

witnesses. The Investigating Officer's admissions further support the

inference that the prosecution witnesses are not trustworthy and

non-examination of independent witnesses, coupled with reliance on

interested and unreliable testimony, casts serious doubt on the

prosecution case is being considered. It is equally well settled

position of law that quality of evidence has to be considered not the

quantity. The witnesses who were present in the place of occurrence

have been examined by the prosecution and they have proved the

guilt of the appellant beyond reasonable doubt which cannot be held

to suffer from perversity, illegality, as such due to non-examination of

other independent witness, conviction is liable to be set aside,

deserves to be rejected accordingly it is rejected.

46. Since, this Court affirmed the conviction of the appellant for the

offence committed under Section 304 Part II of IPC, the alternate

submission made by the learned senior counsel for the appellant that

the appellant at the time of incident was 50 years, now about 22

years have been lapsed and no other criminal case is being

registered against the appellant, he has not misused the liberty

granted by this Court while releasing the appellant on bail and the

appellant remained in jail from 24.09.2003 to 11.07.2005 i.e. 1 year,

9 months and 17 days, thus, he would pray for already undergone is

being considered.

47. Now, the submission for already undergone is being considered by

this Court. Looking to the gravity of the offence and the manner in

which the victim was injured and subsequently died, there are no

mitigating factors available on record, therefore, prayer for already

undergone deserves to be rejected and accordingly it is rejected, but

looking to the fact that the incident pertains to 2003 and about 22

years have been lapsed and there is no minimum sentence provided

under the Indian Penal Code for commission of offence under

Section 304 Part II of IPC and the appellant is now 72 years old

person is being considered. Before adverting to the submission for

already undergone this Court has to examine the law with regard to

gravity of the offence and proportionality of sentencing while

reducing the sentence already undergone or by enhancing the fine.

The Hon'ble Supreme Court in the case of Paramweshwari vs. The

State of Tamilnadu and others reported in 2026 INSC 164 has

examined the mitigating factors for reducing the sentence and held

in paragraphs 22, 24 and 34 has held as under:

"22. The objective of punishment is to create an effective deterrence so that the same crime/actions are prevented and mitigated in future. The consideration to be kept in mind while awarding punishment is to ensure that the punishment should not be too harsh, but at the same time, it should also not be too lenient so as to undermine its deterrent effect.

24. This objective was also reiterated by this Court in a catena of judgments (see: Ahmed Hussein Vali Mohammed Saiyed and Another vs. State of Gujarat reported in (2009) 7 SCC

254); Guru Basvaraj Alias Benne Settappa vs. State of Karnataka reported in (2012) 8 SCC 734 and various others) wherein it was held that the object of awarding appropriate

sentences is that society should be protected and the crimes should be deterred. The balancing has to be done between the rights of the accused and the needs of the society at large.

34. The misplaced understanding of various courts in treating compensation as a substitute of sentence is both a matter of concern and a practice which should be condemned. We have observed a trend amongst various High Courts wherein the sentences awarded to the accused persons by the Trial Court are reduced capriciously and mechanically, without any visible application of judicial mind. Considering the gravity of the situation as thus, we have culled out certain basic factors, which are to be kept in mind by the courts while dealing with imposition of sentence, in line with the view taken by this Court in the aforementioned cases. The said factors are enunciated as below:

A. Proportionality: Adherence to the principle of "just deserts"

ought to be the primary duty of the courts. There should be proportionality between the crime committed and the punishment awarded, keeping in consideration the gravity of the offence.

B. Consideration to Facts and Circumstances: Due consideration must be given to the facts and circumstances of the case, including the allegations, evidence and the findings of the trial court.

C. Impact on Society: While imposing sentences, the courts shall bear in mind that crimes essentially impair the social fabric of the society (of which the victim(s) is/are an indispensable part) and erodes public trust. The sentence should be adequate to maintain the public trust in law and administration, however, caution should also be taken, and the Court shall not be swayed by the outrage or emotions of the public and must decide the question independently. D. Aggravating and Mitigating Factors: The courts, while deciding the sentence or modifying the sentence, must weigh the circumstances in which the crime was committed, and while doing so, the court must strike a fair balance between the aggravating and the mitigating factors."

48. In light of the law laid down by Hon'ble the Supreme Court and the

facts of the case, and further considering the fact that the

prosecution has also not placed any material on record indicating the

criminal antecedents of appellant and he is regularly attending the

trial Court after releasing by this Court on bail and has not misused

the liberty granted to him while granting bail by this Court, I am of the

view that ends of justice would be served if the jail sentence of 7

years for commission of offence under Section 304 Part II of IPC

awarded by the trial Court is reduced to three years and enhancing

the fine amount from Rs. 500/- to Rs. 5,000/- for commission of

offence under Section Section 304 Part II of IPC which shall be

payable to the deceased's family by the appellant as victim

compensation. The appellant is directed to deposit the enhancing

amount of Rs. 4,500/- before the trial Court within a period of two

months from the date of passing of this judgment and thereafter the

learned trial Court shall pay the aforesaid enhanced amount to the

deceased's family within four weeks from the date of depositing the

aforesaid amount by the appellant.

49. Accordingly, conviction under Section 304 Part II of IPC is confirmed,

but jail sentence of 7 years awarded by the trial Court under Section

304 Part II of IPC is reduced to thee years and the accused is

entitled to set off for the period he remained in incarceration i.e. 1

year, 9 months and 17 days as per provisions of Section 428 of

Cr.P.C. (Section 468 of BNSS, 2023) by enhancing the fine amount

as detailed above, in default in payment of fine amount, three

months R.I. will also be suffered by him for all the offence. All the

sentence as awarded by this Court shall run concurrently.

50. Consequently, the instant appeal is partly allowed to the extent

indicated herein-above.

51. From the records, it appears that the appellant is on bail and his bail

bond shall stand cancelled. The appellant himself shall surrender

before the concerned trial Court for serving out the remaining part of

the jail sentence within 8 weeks from the date of judgment passed by

this Court. If the appellant fails to surrender before the concerned

trial Court, the Police authority will take necessary steps and

compliance report be submitted to the Registry of this Court

forthwith.

52. Let a copy of this judgment and the original record be transmitted to

the trial Court concerned forthwith for necessary information and

compliance.

Sd/-

(Narendra Kumar Vyas) Judge

Bhumika

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter