Citation : 2013 Latest Caselaw 3245 Del
Judgement Date : 29 July, 2013
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on : 24.07.2013
Judgment delivered on: 29.07.2013
+ CRL.A. 791/2010
KAMAL KISHORE SINGH @ PANDIT ......Appellant
Through: Mr.A.K.Trivedi, Advocate.
versus
THE STATE (GOVT. OF NCT) DELHI ......Respondent
Through: Mr.Sunil Sharma, Addl. Public
Prosecutor.
+ CRL.A. 1014/2010
MUNNI LAL .......Appellant
Through: Mr.R.K.Anand, Advocate.
versus
THE STATE (GOVT. OF NCT) DELHI ......Respondent
Through: Mr.Sunil Sharma, Addl. Public
Prosecutor.
+ CRL.A. 1239/2010
TILISRA .......Appellant
Through: Mr.S.B.Dandapani, Advocate.
versus
THE STATE (GOVT. OF NCT) DELHI ......Respondent
Through: Mr.Sunil Sharma, Addl. Public
Prosecutor.
CRL.A. Nos.791/2010, 1014/2010 & 1239/2010 Page 1 of 27
CORAM:
HON‟BLE MR.JUSTICE KAILASH GAMBHIR
HON'BLE MS. JUSTICE INDERMEET KAUR
INDERMEET KAUR, J.
1. The appellants are aggrieved by the impugned judgment dated
15.4.2010 vide which they had been convicted for the offence under
Section 302 read with Section 120B (1) of the IPC. Accused Munni Lal
and Tilisra had been further convicted under Section 452 read with
Section 34 IPC. Vide order of sentence dated 15.4.2010 all the three
convicts had been sentenced to undergo imprisonment for life and to pay
a fine of Rs.2000/-each in default of payment of fine to undergo RI for
two months for the offence under Section 302 read with Section 120B
(1) of the IPC. Accused Munni Lal and Tilisra were further sentenced to
undergo RI for two years and fine of Rs.1000/- each in default of
payment of fine RI for one month for the offence under Section 452 read
with Section 34 IPC. All the sentences were to run concurrently.
Benefit of Section 428 of the Code of Criminal Procedure (hereinafter
referred to as the Code) had been granted to the appellants.
2 The version of the prosecution was unfolded on the statement of
Sanju Devi (who later on died) and the initial offence registered under
Sections 323/324/452/34 IPC was converted to an offence under Section
302/120B(1)/452/34 IPC. Her statement was recorded by SI Jitender
(PW-14) in the hospital after he had obtained a fitness on his application
(Ex.PW-14/A). The statement (Ex.PW-14/A1) is to the effect that Sanju
Devi was living in her jhuggi at Nehru Nagar, Anand Parbhat; at about
9.30 PM on 22.7.2006 while she was preparing a meal in her jhuggi her
neighbour accused Munni Lal and his wife accused Tilisra entered her
jhuggi and told her that there was no one to save her; she had been saved
earlier; they asked her to vacate the jhuggi; the victim refused to vacate
it; thereupon Tilisra caught hold of the hair of the victim and started
beating her with her legs and fists; her husband Munni Lal who had a
danda in his hand started beating her with the danda. The victim
received injuries. Thereupon Munni Lal took out a sharp edged weapon
from his right pant pocket and attacked the victim on her arms; her
neighbour Vijay Laxmi (PW-5) rushed in. The accused persons ran
away.
3 Pursuant to this statement the initial FIR had been registered
under the aforesaid provision of law but after the victim had succumbed
to her injuries on 24.7.2006 (two days after the incident) the offence was
converted to the offence of murder. The name of the third accused
Kamal Kishore had surfaced in the disclosure statement of the other two
accused, pursuant to which the conspiracy hatched by all three of them
had emanated.
4 Further version of the prosecution is that Kumari Savitri (PW-8),
daughter of the deceased (aged about 12 years) had seen the incident;
she was in the jhuggi at that time. She deposed that accused Munni Lal
was armed with a danda and his wife Tilisra both entered their jhuggi;
Tilisra caught hold of her mother whereas Munni Lal started beating her
mother with the danada. Accused Kamal Kishore was also present and
he also started beating her mother with fists and kicks; they asked her
mother to vacate the jhuggi. PW-8 became alarmed and rushed to the
house of her aunt (mausi) who was living nearby and narrated the
incident to her.
5 The aunt of PW-8, Manju Devi has been examined as PW-4; she
has corroborated the version of PW-8. On hearing this incident from her
niece she rushed to her sister‟s jhuggi where she found Sanju Devi lying
on the floor having injuries on her left arm and knife injury on her right
forearm and she was crying with pain. Sanju Devi disclosed to PW-4
that she had been injured by Munni Lal and Tilisra who had after
attacking her run away. She further disclosed that this incident had
occurred at the behest of Kamal @ Baba who wanted the jhuggi.
6 PCR was informed at 10.00 P.M. DD No.37A (Ex.PW-3/D) was
recorded on 22.7.2006 at 10.12 PM noting the information about Sanju
Devi wife of Dinesh Rao had been attacked in her jhuggi. This DD was
marked to PW-14, who on reaching the spot had noted that the injured
had already been removed to the hospital by H.C. Mahener Pal (PW-15)
who was on PCR duty at that time. PW-14 recorded the statement of the
injured in the hospital. The rukka was handed over to Const. Pawan
(PW-7) pursuant to which the FIR (Ex.PW-3/A) was registered.
7 At the spot rough site plan Ex.PW-14/C was prepared and
thereafter the scaled site plan was prepared by SI Mahesh Kumar
(PW-12) vide memo Ex. PW-12/A depicting the incident having
occurred inside the jhuggi of the victim. Statement of the witnesses was
recorded. Crime team was summoned and photographs of the spot were
taken; they were however, not proved.
8 The MLC (18157) of the victim was prepared on 22.7.2006; it has
been proved as Ex.PW-1/A noting sharp injuries with a blunt weapon
upon the person of the victim. Victim had been admitted to the surgical
unit for surgery. She died two days later i.e on 24.7.2010. Post mortem
on the deceased was conducted by Dr.S.Deha. The post mortem report
Ex. PW-10/B was proved by Rishi (PW-10); he had identified the
signatures of Dr. Deha who had since left the hospital. Death summary
of the victim was also proved by him as Ex. PW-10/A.
9 Ex.PW-10/B had noted 14 injuries upon the victim; they read as
follows:
"1. One surgical stitched wound Rt paramedian linear wound of 21 cm and 25 nos of stoappler on it, on opening the wound the muscle, skin and peritoneum area stitched in layers, abdominal cavity deep (spleentory done), stump of spleentory wound with clot around it detected perineal cavity is filled with blood (liquid). On the drain outlet is seen on the left lumbere region of the abdomen, blood oozing out from it.
2. Stitched wound over the right forearm vertically placed with 4 (four) silk threads, on opening 5 cm X .5 cm wound of muscle depth detected lacerated.
3 Contusion over the right elbow, 3 cm vertically of 5 cm X 2 cm bluish brownish colour.
4 Contusion over the right forearm 2 cm X 1 cm brownish blue colour 5 cm below right elbow on the dorsal aspect.
5 Contusion over the right arm of 5 cm X 3 cm and 15 cm below tip of the shoulder bluish brown colour.
6 Contusion over the left arterior of the chest 10 cm from the tip of the left shoulder of 5 cm X 2 cm and bluish blown colour.
7 Abrasion over the left knee joint lateral side of 1 cm X 1 cm of brownish black colour
8 Abraded contusion of 1 cm X 1 cm over the left leg just below the left knee of brown colour
9 Abraded contusion over the right leg radish black in colour. Post medially and 10 cm above right medial mallevlous.
10 Patterned bruise detected over the buttock on the right side of 20 cm X 10 cm area and 10 cm below right backwards from right iliac crest.
11 Patterned bruise on the left buttock of 15 cm and 10 cm area of 15 cm from left iliac crest, collection of blood (haemotoma) on both buttocks detected.
12 Contusion 8 cm x 2 cm detected over the right renal angle on section haemotoma of underlying _______ detected.
13 Abrasion over the left to web space of 2x0.5 cm brownish blue colour.
14 Abraded contusion over left sub postal region of 2 cm x 1 cm and 24 cm above left iliac crest and 17 cm below left nipple radish brown colour."
10 The cause of death was recorded as shock and haemorrhage
consequent to the injuries sustained. All the injuries were ante mortem
and consequent to the blunt force; except injury no.1 all injuries could
have collectively caused the death of the victim.
11 The accused persons were arrested. Accused Telisra was arrested
vide memo Ex. PW-16/A at the pointing out of PW-5; her disclosure
statement Ex.PW-14/D was recorded. Accused Kamal Kishore was
arrested vide memo Ex. PW-14/F and his disclosure statement Ex. PW-
14/H was recorded. Subsequently accused Munni Lal was apprehended
and arrested vide memo Ex. PW-14/I, his disclosure statement Ex. PW-
14/K was recorded. Pursuant to this disclosure statement he had got
recovered the weapon of offence i.e. a danda measuring two feet which
was seized and taken into possession vide memo Ex. PW-14/2; it was
sealed with the seal of MKS; the place of incident was also pointed out
by him vide memo Ex. PW-14/N.
12 The subsequent opinion of the doctor on the weapon of offence
was obtained by Inspector M.S. (PW-18) vide opinion Ex. PW-18/C
who had opined that this weapon could have caused injuries upon the
victim.
13 On the basis of the aforenoted collected evidence the accused
persons were charge sheeted and charges under Section 302 read with
Section 120B (1) of the IPC were framed against all three of them. A
separate charge under Section 452 IPC read with Section 34 IPC was
framed against accused Munni Lal and accused Tilisra.
14 The prosecution in support of its case had examined 19
witnesses. Statement of the accused persons were recorded under
Section 313 of the Code who pleaded innocence and stated that they
have been falsely implicated in the present case.
15 No evidence was led in defence.
16. The accused persons were convicted and sentenced vide the
impugned judgment. This judgment is the subject matter of appeal.
17 On behalf of the appellant Munni Lal arguments have been
addressed by Mr.R.K.Anand, Advocate. Attention has been drawn to
the testimony of PW-4, the daughter of the victim, who has been
projected as an eye-witness as also PW-8, the sister of the victim.
Learned counsel for the appellant points out that there are discrepancies
in the aforenoted two versions and the prosecution has failed to establish
that PW-4 was in living with her mother at the relevant time; it has been
argued that the victim and her husband did not share cordial relations
and their daughter PW-4 was in fact living with her father in U.P.; she
was not an eye-witness. Even otherwise PW-4 and PW-8 both have
stated that they had accompanied the victim to the hospital but this stand
stood controverted by PW-15 who had removed the injured to the
hospital and has categorically in his cross-examination admitted that the
sister and the daughter of the victim had not accompanied him to the
hospital. Attention has also been drawn to the medical report of the
victim i.e. the MLC Ex.PW-1/A. It is pointed out that the versions of the
PW-4 and PW-8 that the victim had been discharged after a prima facie
check-up and appeared to be normal and it was only on her way home
that she felt faint and was taken back to the hospital but this version of
PW-4 and PW-8 is not borne out from Ex.PW-1/A which has neither
noted any discharge nor has any re-admission been noted in the said
MLC. The two versions cannot be reconciled. Learned counsel for the
appellant submits that at best this could be a case of knowledge on the
part of the accused persons that by their act they could have caused such
injuries upon the person of the victim which had led to her death; there
was no premeditation and common intention on the part of the accused
to cause murder of the victim; the conviction is liable to be set aside. To
support this submission, learned counsel for the appellant has placed
reliance upon the judgments of the Supreme Court reported as (2011) 2
SCC (Crl.) 110 Satish Narayan Sawant v. State of Goa; (2011) 1 SCC
(Crl.) 352 Dhan Singh v. State of Haryana as also another judgment of
the Apex Court report in (2005) 9 SCC 71 Shanker Narayan Bhadolkar
Vs. State of Maharashtra. Submission being in all these cases that even
graver weapons of offence had been used and the injuries had been on
vital parts of the body yet in all the aforenoted cases the Apex Court had
thought it a fit case to reduce the offence of murder to an offence under
Section 304 Part -II of the IPC. Learned counsel for the appellant thus
submits that the conviction of the appellant can at best be one under
Section 304 Part-II of the IPC.
18 On behalf of accused Tilisara arguments have been addressed by
Advocate Mr. Dandapani. He has adopted the stand taken by counsel
for the accused Munni Lal. It is pointed out that the role ascribed to
Tilisara is even lesser that that of Munni Lal as Munni Lal was carrying
a danda whereas Tilisra was unarmed; even as per the version of the
prosecution she had hit the victim only by fist and blows. Conspiracy
has also not been established.
19 On behalf of the accused Kamal Kishore arguments have been
addressed by Advocate Mr.Trivedi. It is pointed out that apart from the
disclosure statement of the co-accused no other evidence is forthcoming
against him; even pursuant to the disclosure statement of the accused no
recovery has been effected. There is, thus, no evidence in the eye of
law. Attention has been drawn to the version of PW-4 and PW-8 who
have been projected as star witnesses of the prosecution. Submission
being that in their statements recorded under Section 161 of the Code no
role of beating had been ascribed to Kamal @ Baba. His name has been
reflected for the first time only in their depositions on oath in court
which is a material improvement qua their versions before the police.
No reliance can thus be placed upon such an evidence. Accused Kamal
@ Baba is entitled to an acquittal.
20 Arguments have been rebutted by the prosecution. Learned Public
Prosecutor points out that the testimony of PW-8 who is an eye-witness
remain untarnished. Her statement was corroborated by her mausi
PW-4. The medical report also speaks volumes. The cause of death
was the result of injuries inflicted upon the victim by the accused
person; the conviction call for no interference.
21 Record has been perused. 22 The information about the incident had been received by PW-15
H.C. Mahender Pal Singh who was on duty and In-charge of PCR at
about 10.00 PM on the fateful day. He had on reaching the spot
removed the injured to the DDU Hospital. He conveyed this
information to the local police station which was recorded in DD No.54
B (Ex.16/A) and which had noted the time as 10.12 PM. This
information was to the effect that one Sanju Devi had received stab
injuries and the information had been conveyed by her daughter.
Ex.PW-16/A was marked to SI Jitender (PW-14) who was the initial
investigating officer of this case. On reaching the spot he noted that
injured has already been removed to the hospital by PW-15; she had
been admitted vide MLC No.18157. The time of admission was
recorded as 11.25 PM by Dr.Rishi (PW-1). The MLC further notes a
history of assault on the victim. Patient, however, appeared to be
conscious and well oriented at that time. Her pulse was recorded at 78
beats per minute; her blood pressure was noted as 100/60. Three
injuries on local examination had been noted:
i. Clear incised wound on left forearm 3 x 0.5x 0.5 cm.
ii. Clear incised wound on left hand 2nd web space 2 x 0.4x 0.4 cm.
iii. Tenderness over left side of lower chest abrasion present.
PW-1 has categorically deposed that no abnormality was detected
clinically at that time; patient was kept under observation. It was at this
point of time that PW-14 had obtained a fitness from concerned doctor
vide his application Ex.PW-14/A; the statement of the injured Sanju
Devi was recorded as Ex. PW-1/A1. This statement had described the
incident; victim had told the IO that accused Tilisara and accused Munni
Lal had entered her Jhuggi and while Tilisara pinned her down on the
floor by catching hold her hair and beat her with fists; Munni Lal had
beaten her with a danda and had also attacked her on her forearms with a
sharp object; she started crying in pain. Her neighbour Vijay Laxmi
(Pw-5) reached the spot. No role had been attributed to Kamal Kishore.
It was on this statement that the FIR (Ex.PW-3/A) was registered; it
was at 2.30 AM on 23.7.2006.
23 A first information report relates to a commission of an offence
given to the police and recorded by it under Section 154 of the Code.
Commenting on the object and value of a first information report; the
Supreme Court in Sheikh Hasib @ Tabarak v. The State of Bihar AIR
1972 SC 283 has noted as under:
"The principal object of the first information report from the point of view of the informant is to set the criminal law in motion and from the point of view of the investigating authorities is to obtain information about the alleged criminal activity so as to be able to take suitable steps for tracing and bringing to book the guilty party. The first information report, we may point out, does not constitute substantive evidence though its importance as conveying the earliest information regarding the occurrence cannot be doubted. It can, however, only be used as a previous statement for the purpose of either corroborating its maker under Section 157 of the Indian Evidence Act or for contradicting him under Section 145 of that Act. It cannot be used for the purpose of corroborating or contradicting other
witnesses."
24 Apart from the fact that lodging of an information under Section
154 Cr.P.C. keeps the District Magistrate and the Superintendent of
Police informed of the occurrence and when recorded, it in fact becomes
the basis of the case set up by the informant and provides material to the
police to commence investigation. Its fundamental object is that it acts
as a safeguard against embellishment, exaggeration and forgetfulness. It
may not constitute a substantive piece of evidence, but it is a
conveyance of the information at the earliest and cannot be doubted.
25 In the instant case the sequence of evidence shows that the
incident having occurred at 9.30 PM and the PCR having reached the
spot at about 10.00 PM. Attar Singh (PW-2) owner of the STD booth
from where the PCR call was made between 9-10 PM by a young girl
aged 11-12 years is also corroborative. DD entry in the local police
station having been recorded at 10.12 PM and thereafter the injured
having been brought from her residence at Anand Parbhat to the DDU
Hospital (which itself might have taken 40-45 minutes); the MLC (Ex.
PW-1/A) mentions the time of arrival at 11.25 PM at which time the
patient also appeared to be conscious and well oriented. It was in this
intervening period that PW-14 recorded the statement of Sanju Devi
which had then become the basis of the FIR. This sequence of events as
detailed in the ocular testimony of the witnesses (PW-4, PW-8, PW-14
and PW-15) matched the recorded information, both in the DD entry as
also in the MLC.
26 PW-8 is an eye-witness. She is the daughter of the victim; she
was aged less than 12 years at the time of incident and approximately 12
years at the time of deposition in the Court. Her statement recorded
before the Magistrate as also on oath in Court was after a preliminary
round of questions put to her to enable the Court to draw a conclusion
that she was able to intelligently and rationally understand the said
queries. She had matched her statement on oath with her statement
recorded before the police. She categorically stated that on 22nd day of
the month at about 9.30 PM while she was in the „Chapper‟ in front of
her jhuggi (being a part of the jhuggi) she saw both the accused Tilisara
and Munni Lal come inside their jhuggi; Munni Lal was armed with a
danda. Tilisara caught hold of her mother from her hair and pinned her
down to the ground; Munni Lal started beating her mother with danda
blows. Her mother raised alarm and Baba (third accused) thereafter
started beating her mother with fists and kick blows; they were all
asking her mother to vacate the jhuggi as Baba @ Kamal had a tent shop
adjacent to their jhuggi. Police was called. Her mausi Manju Devi
(PW-4) living close by was informed. When PW-8 returned back to her
jhuggi along with PW-4 she saw her mother lying unconscious. Her
mother was removed to the hospital. In her cross-examination she has
stuck to her stand. She denied the suggestion that she was not an eye-
witness. She admitted that in her statement under Section 161 of the
Code she had not mentioned that Baba @ Kamal had attacked her
mother; she has also admitted that initially the doctor has discharged her
mother but thereafter she was re-admitted because after her discharge
she had fainted; she had further admitted that she had gone to hospital
with her mother and mausi.
27 PW-4, the mausi of PW-8, has corroborated this version of her
niece. Her deposition is to the effect that at 9.30 PM her neice came to
her jhuggi informing her that her mother has been attacked by Munni
Lal and Tilisara. On her reaching the jhuggi of her sister she found her
sister lying in a pitiable condition; her sister informed her that she had
been beaten by danda blows by Munni Lal and Tilisra had given her
fists and kick blows; they had both entered her jhuggi asking her to
vacate it. In her cross-examination she had stated that she had
accompanied her sister and niece to the hospital. She admitted that after
the treatment was given to her sister, she was discharged and when they
were on the way back since her sister became unconscious she was
taken back to the hospital re-admited; She was advised X-ray and
ultrasound; blood was also administered to her as she had undergone a
surgery; she died on the following day because of a spleen ruptured.
28 This testimony of PW-4 in fact discloses that Sanju Devi had
made a dying declaration to her, which statement had then become the
basis of the FIR. Not only can the FIR which is a recorded document
(within less than five hours from the time of incident) be disbelieved but
the statement of PW-4 which is in corroboration of the testimony of
PW-8 also shows no reason as to why the aforenoted accused persons
would be implicated falsely. In fact no suggestion has also been given
to either PW-4 or PW-8 on this count that they were deposing falsely
and against the accused persons for any ulterior motive.
29 The medical record which is the MLC and the post mortem report
also substantiates the version of the prosecution. The MLC
(Ex. PW-1/A) shows that initially when the patient had been brought in
she appeared to be conscious and well oriented; there was no clinical
abnormality. Thereafter within a span of less than a few hours she was
admitted to the surgical unit of the hospital where she was operated
upon. Dr. Sanjay Singh, Senior Resident Surgery, of the DDU Hospital
has clarified that the patient remained in the hospital and was not re-
admitted after discharge. Testimony of PW-4 and PW-8 on this count
can be reconciled by the fact that the patient was never formally
discharged even though the doctor who had prepared her MLC had
noted that she was clinically normal. She had in fact been kept under
observation. PW-4 and PW-8 at that point decided to take the patient
home when on the way patient had fainted and was then in an emergent
condition admitted in the surgical unit. The death summary report
(Ex.PW-10/A) evidences that the patient had been operated upon on
23.7.2006 for a spleen rupture; at 6.25 P.M. while in the post operative
care information was received that she needed urgent medical attention;
she was shifted to the ICU but in spite of best efforts she could not be
saved. She was declared dead at 7.30 P.M. on 24.7.2006. Cause of
death had been opined as abdominal trauma with spleen rupture (post
OP) and cardiac arrest. This medical record clearly establishes that it
was because of the injuries suffered by the victim at the hands of the
accused persons that her death had occurred.
30 Reliance by the learned counsel for the appellant on medical
opinion about a ruptured spleen would not really assist his case because
this was not a case of a single injury i.e. of only a spleen rupture alone;
it is a case of 14 injuries upon the victim of which the first injury was a
deep abdominal injury which had led to the ruptured spleen.
31 Pursuant to the disclosure statement of accused Munni Lal, the
danda was recovered (Ex.PW-14/E). The subsequent opinion of the
doctor on this weapon of offence (Ex. PW-19/A and Ex. PW-18/C) also
establishes that this weapon could have in fact caused the injuries upon
the victim and which had led to her death.
32 The motive of the crime has been elicited in the version of the
aforenoted two PWs i.e. PW-4 and PW-8. Both of them have deposed
that accused Munni Lal and Tilisra wanted to get the victim evicted
from her jhuggi at the behest of Kamal @ Baba who was running a tent
house and was storing his tents in the place adjacent to the jhuggi of
Sanju Devi.
33 The sum total of the evidence thus establishes that both the
accused Munni Lal and Tilisra had in unison entered the jhuggi of the
victim and had given her fist and kick blow which were followed by
danda blows; which in turn caused her death in the next one and half
days. It was a concerted act; each one knew the mind of the other when
they entered the jhuggi of the victim. Their conspiracy to commit the
act stands established.
34 Role of the co-accused Kamal @ Baba is, however, not clear.
Prosecution has no evidence against him. Apart from his disclosure
statement there is no other evidence to nail him. No recovery has also
been effected pursuant to his disclosure statement. That apart even in
the first version recorded of PW-4 (star witness of the prosecution) she
has not named Kamal @ Baba as an assailant; his role has been elicited
for the first time only in her version in Court. Even on confrontation she
had admitted this stand. Sanju Devi in her statement had also not named
him. There, thus, being no evidence against accused Kamal @ Baba, he
is entitled to an acquittal; he is accordingly acquitted.
35 The last submission made by the learned counsel for the accused
Munni Lal and Tilisra however needs attention. Learned counsel for
the appellant has argued that even presuming that death had occurred at
the hands of the aforenoted accused persons; this was not a case of any
premeditation or intent to commit murder. The weapon of offence was
only a danda; that apart accused Tilisra was unarmed; the injuries had
also not been caused on any vital part of the body; apart from injury
no.1 which was in the abdominal cavity all other injuries were mere
bruises; the conviction should be altered to one under Section 304 Part-
II of the IPC.
36 Relevant would it be to extract the provisions of Section 304 of
the IPC which read as under:
"304. Punishment for culpable homicide not amounting to murder.-
Whoever commits culpable homicide not amounting to murder shall be punished with 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.
37 When a person is killed, it is not always a case of murder. The
intention to commit the act is relevant to decide under which penal
provision the case of the accused would fall. If the case of the accused
falls in any of the exceptions contained in Section 300 of the IPC his
offence would be punishable under Section 304 IPC. The line of
distinction between offences falling in Part-I and those falling in part -
II of Section 304 of the IPC may be thin but nevertheless distinct. The
first part connotes an intention and second part attributes a knowledge to
the accused.
38 It is on this touchstone that the act of the accused persons has to
be analyzed.
39 Accused Munni Lal was armed with a danda; it was two feet
long. The accused Tilisra (wife of the accused Munni Lal) was
unarmed; she had attacked the victim with her legs and fists.
40 In this background, keeping in view the nature of the weapon of
offence; the fact that the second accused was unarmed; as also the fact
that the injuries were not on any vital part of the body it cannot be said
the accused persons had any pre-design to commit the murder of the
victim. The degree of seriousness of the injuries has also been noted.
The version of the victim that stab injuries were also inflicted upon her
is neither borne out from the medical record nor any such weapon has
been recovered.
41 Accused persons can thus be attributed with a knowldge that by
their act they could cause such bodily injuries upon the victim as is
likely to cause her death.
42 In a similar situation in the case of Satish Narayan (supra) where
there was only one injury caused by stabbing on the back of the
deceased and had proved to be fatal and initially the accused was
unarmed and later on he had taken a kitchen knife the offence under
Section 302 was converted to an offence under Section 304 Part-II of the
IPC. In Dhan Singh (supra) the Apex Court had noted that no
straightjacket formula can be adopted in such like cases; it depends upon
facts and circumstances of each case. In this case also accused persons
had entered the house of the victims and opened attack upon the victim;
the offence was altered from 302 to 304 Part-II of the IPC. In Shanker
Narayan (supra) a gun was used; it was fired upon the deceased
pursuant to which he sustained injuries; offence under Section 302 was
converted to an offence under Section 304 Part-II of the IPC.
43 Both the accused persons (Munni Lal and Tilisra) are accordingly
convicted under Section 304 Part II of the IPC. Accused Munni Lal has
suffered incarceration for about eight years. Accused Tilisra had been
granted bail vide order dated 17.10.2011. At that time she had already
undergone a sentence of about more than four years and six months.
She had a young daughter aged four at that time; she would be less than
six years as on date. The offence has been committed more than seven
years ago. The fact that Tilisra was unarmed also cannot be lost sight of.
In this background, this Court is of the view that ends of justice would
be met if the accused persons are sentenced to undergo imprisonment
for the period already undergone by each of them.
44 The appeal is modified in the aforenoted terms and disposed of
accordingly. Accused Munni Lal be released forthwith if not required in
any other case. Bail bond and surety bond of accused Tilisra be
cancelled.
45 A copy of this order be sent to the Jail Superintendent for
intimation and compliance.
INDERMEET KAUR, J
KAILASH GAMBHIR, J
JULY 29, 2013 nandan
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!