Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Magru Alta Prasad Rajbhar - Yadav vs State Of Gujarat
2025 Latest Caselaw 2001 Guj

Citation : 2025 Latest Caselaw 2001 Guj
Judgement Date : 20 January, 2025

Gujarat High Court

Magru Alta Prasad Rajbhar - Yadav vs State Of Gujarat on 20 January, 2025

Author: Ilesh J. Vora
Bench: Ilesh J. Vora
                                                                                                                   NEUTRAL CITATION




                            R/CR.A/1453/2013                                      JUDGMENT DATED: 20/01/2025

                                                                                                                   undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                             R/CRIMINAL APPEAL (AGAINST CONVICTION) NO. 1453 of 2013


                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE MR. JUSTICE ILESH J. VORA

                       and
                       HONOURABLE MR. JUSTICE HEMANT M. PRACHCHHAK

                       ==========================================================

                                    Approved for Reporting                       Yes           No

                       ==========================================================
                                               MAGRU ALTA PRASAD RAJBHAR - YADAV
                                                             Versus
                                                       STATE OF GUJARAT
                       ==========================================================
                       Appearance:
                       MR HEMANT RAVAL, ADVOCATE FOR MS KD PARMAR(589) for the
                       Appellant(s) No. 1
                       MR JAY MEHTA, APP for the Opponent(s)/Respondent(s) No. 1
                       ==========================================================

                          CORAM:HONOURABLE MR. JUSTICE ILESH J. VORA
                                and
                                HONOURABLE MR. JUSTICE HEMANT M.
                                PRACHCHHAK

                                                             Date : 20/01/2025

                                             ORAL JUDGMENT

(PER : HONOURABLE MR. JUSTICE ILESH J. VORA)

1. The present appeal is filed by the appellant - original accused under Section 374 of Code of Criminal Procedure, 1973) ('Cr.P.C.', in short) against the judgment of conviction and order of sentence dated 12.08.2013 passed by the learned Sessions Judge, Valsad in Sessions Case

NEUTRAL CITATION

R/CR.A/1453/2013 JUDGMENT DATED: 20/01/2025

undefined

No. 43 of 2010, wherein, the appellant came to be tried for offences punishable under Section 302 of the Indian Penal Code, 1860) ('IPC', for short). At the end of the trial, the appellant came to be convicted and he was sentenced to rigorous imprisonment for life and fine of Rs.1000/-, in default simple imprisonment for one month.

2. Facts and circumstances giving rise to file this appeal are that, on 03.06.2010, the appellant-accused raising dispute about allocation of duty, killed deceased Atul Singh, by using iron rod. The deceased was Supervisor, working in Dyeing Department of Alok Company, Vapi, State: Gujarat, whereas, the appellant-accused working as a Daily Labourer. The accused was assigned the work for operating hydraulic truck which was used to transport the goods from one department to another department. Before 3 days of the incident, the deceased Atul Singh being a Supervisor, assigned the work of helper to the appellant-accused which he refused to do, as a result of which, despite of his presence in the company, he had been shown as absent in the daily register of the labourers. The accused made the complaint to Senior Manager Mr. Malhotra - PW.11, however, he was of the opinion that, whatever work allocated by the supervisor, should be obeyed. The accused was not happy with the conduct and attitude of the deceased Atul Singh, Supervisor. In the circumstances, as referred above, the

NEUTRAL CITATION

R/CR.A/1453/2013 JUDGMENT DATED: 20/01/2025

undefined

appellant-accused on the day of incident, at about 10:30 p.m., without premeditation, in heat of passion, suddenly took the iron rod generally used for running the machinery and inflicted blow on the head of the deceased. The PW.3

- Madhubalan Srinivasan and others immediately rushed to the place of occurrence and taken the deceased to the Hariya Hospital, Vapi for treatment. The deceased was unconscious. He suffered Subarachnoid Hemorrhage in the right temporal lobe with multiple fractures in the skull. He was operated by the Doctor, however, on 17.06.2010, he succumbed to the injuries. The eye witness, the colleague of the deceased Madhubalan Srinivasan, lodged an FIR against the accused for the offence of murder.

The Investigating Officer - PW.14, after registration of offence, was entrusted to investigate the matter. He drew the panchnama of place of occurrence and seized the iron rod allegedly left at the place by the accused. He recorded the statements of material witnesses and arrested the accused. He obtained the medical case papers as well as postmortem report and sent the necessary samples for Chemical Analysis and finally, at the end of investigation, he filed the chargesheet for the offence of murder punishable under Section 302 of the IPC. The Magistrate committed the case of the court of sessions at Valsad and same came to be registered as Sessions Case No.43 of 2010.

NEUTRAL CITATION

R/CR.A/1453/2013 JUDGMENT DATED: 20/01/2025

undefined

The Sessions Judge, Valsad framed the charge against the appellant-accused. He did not admit the charge and claim to be tried.

3. In order to prove the case against the appellant, prosecution has examined 14 witnesses and exhibited 21 documents to prove its case as per the following table:

Oral evidence

PW 1-Exh. 7 Dimple wd/o Atulkumar Surendrasing PW 2-Exh. 8 Yogesh Rameshchandra Mathur, panch witness PW 3-Exh. 11 Madhubalan Krishnraj Shrinivasan, complainant PW 4-Exh. 14 Premabhai Naranbhai Halpati, panch witness PW 5-Exh. 17 Dr. Mayur Devchandbhai Patel, medical officer PW 6-Exh. 20 Harishbhai Vitthalbhai, panch witness PW 7-Exh. 21 Dr. Suresh Buddhilal Sarode, medical officer PW 8-Exh. 26 Tejas Nagarbhai Patel PW 9-Exh. 27 Sanjaysing Rajendrasing, panch witness PW 10-Exh. 29 Rakesh Champakbhai Bhandari PW 11-Exh. 30 Dhiraj Premnath Malhotra PW 12-Exh. 31 Zinabhai Premabhai, police station officer PW 13-Exh. 34 Krushnaraj Jamnadas Sampat PW 14-Exh. 37 Bhupendra Naginsing Chavda, investigation officer

Documentary evidence

Exh.9 Map of place of crime Exh.10 Arrest panchanama Exh.12 Complaint Exh.13 Inquest panchanama Exh.15 Panchanama of seizure of clothes of deceased Exh.18 Post mortem note Exh.19 Police yadi for examination of corpse of deceased Exh.22 Report of CT scan of deceased Exh.23 Certificate of injuries to deceased issued by Hariya Hospital Exh.25 Medical case papers of admission of deceased to Hariya

NEUTRAL CITATION

R/CR.A/1453/2013 JUDGMENT DATED: 20/01/2025

undefined

Hospital Exh.28 Panchanama of seizure of iron batch Exh.32,33 Copy of note entered in station diary Exh. 38 FSL mobile van report of visiting location of crime Exh. 39 Letter by IO to FSL for analysis of articles Exh. 40 Forwarding note by IO to FSL Exh. 41 Letter of authority sent by IO to FSL Exh. 42 Receipt by FSL of receiving articles Exh. 43 Letter by FSL to IO Exh. 44 FSL report Exh. 45 Serological report

4. After completion of oral as well as documentary evidence, the statement of the appellant-accused under Section 313 of the Cr.P.C. was recorded in which he has stated that, he was innocent and had been falsely implicated in the alleged crime. The accused took the defense that the deceased died due to accident.

5. At the conclusion of trial, the Trial Judge convicted the accused for the offence under Section 302 and sentenced him to suffer life imprisonment.

6. Being dissatisfied with the judgment and order of conviction and sentence, the accused has come up with the present appeal.

7. Submission on behalf of appellant-accused

7.1. Mr. Hemant Raval, learned counsel appearing for and on behalf of the appellant-accused vehemently submitted that the trial court committed a serious error in holding the appellant-accused guilty of the offence of murder. He

NEUTRAL CITATION

R/CR.A/1453/2013 JUDGMENT DATED: 20/01/2025

undefined

would submits that, the judgment of conviction is unjust, improper and is not sustainable in the eye of law. He would further urge that, the appellant-accused did not have any intention to commit murder of the deceased as the offence took place because there was a dispute of allocation of duty and the accused was compelled to work as a helper which he was not supposed to do and therefore, without any premeditation, in a heat of passion, the accused took the iron rod allegedly lying nearby the place of occurrence and inflicted a blow on the deceased. In such circumstances, without pressing the conviction on merits, he would urge that, the cause of death was culpable homicide not amounting to murder punishable under Section 304 of the IPC.

In such circumstances, Mr. Raval, learned counsel prayed that there being merits in the appeal and the order of conviction and sentence may be modified.

8. Mr. Jay Mehta, learned APP vehemently opposed the appeal and contended that, no error, not to speak of any error of law could be said to have been committed by the court below in holding the accused-appellant guilty of the offence. He would urge that, the injuries were sufficient in ordinary course of nature to cause the death and bodily injury found on the vital part of the body and there were 3 to 4 fractures internally found by the Doctor and therefore, the manner in which the blow was inflicted by

NEUTRAL CITATION

R/CR.A/1453/2013 JUDGMENT DATED: 20/01/2025

undefined

the accused, the inference would arise that, the injuries were intended to cause death and therefore, the benefit of exception (4) to Section 300 would not be available and there is no ground exists to extend the said benefit. In such circumstances, learned APP prays that there being no merits in the appeal and same may be dismissed.

9. We have heard learned counsel for the parties and considered their rival submissions made hereinabove and also went through the record with utmost circumspection.

10. There is no dispute about the decision of the trial court that death of the deceased was homicidal in nature.

11. When the conviction has not been challenged on merits, there is no need to refer and examine the oral evidence of the witnesses. The medical evidence, oral as well as documentary evidence proves and establish that the cause of death of the deceased was the head injuries sustained by him. According to Doctor PW.5, who had conducted the postmortem of the deceased and treating Doctor PW.7 - Dr. Suresh Sarodhe, there was a subarachnoid hemorrhage in the right temporal region and defuse cerebral edema and multiple fractures of skull noted by the doctors on the body of the deceased. Deceased died after 14 days. The complainant PW.3, being an eye witness, has stated that, the iron rod inflicted repeatedly by the accused, however, at the same

NEUTRAL CITATION

R/CR.A/1453/2013 JUDGMENT DATED: 20/01/2025

undefined

time, he has admitted that, the facts of repeated blow given by the accused was not disclosed by him in the FIR. The PW.3 and other witnesses who were present at the place of occurrence including the senior officer of the company PW.11, admitted the facts that, the accused was directed to work as a helper in the company instead his regular work for which he had refused to do the work and his presence in the company was not noted by the deceased for which the grievance was voiced by the accused before the higher authority. Having considered the peculiar facts of the present case, the issue arise as to whether the offence was that of murder or culpable homicide not amounting to murder punishable under Section 304 Part-I -II of the IPC?

12. Admittedly, incident happened because of the abrupt decision of the deceased while allocating the work to the accused. The instrument which was used for the assault was lying at the place of occurrence, meaning thereby, at relevant time, he was not armed with the said instrument. The blow was at the vital part but it cannot be said that, there was a repeated blow as there was exaggeration on this aspect, made by PW.3. Therefore, it can be safely come to a conclusion that, without premeditation on a short quarrel, a blow was inflicted which later on proved to be fatal. Thus, it can be inferred that the accused at least could be imputed with a knowledge that he was likely to

NEUTRAL CITATION

R/CR.A/1453/2013 JUDGMENT DATED: 20/01/2025

undefined

cause an injury on the head which may cause death and therefore, in our considered opinion, the case of the appellant-accused would fall under exception 4 to Section 300 of the IPC.

13. In view of foregoing discussion and reasons thereof, the conviction of the appellant under Section 302 of the IPC as well as the sentence awarded to him is hereby set aside and instead thereof, he is convicted for the offence punishable under Section 304 Part-II of the IPC and sentenced him to undergo 10 years imprisonment. The appellant has undergone 12 years of his imprisonment. Thus, he shall be set free henceforth, if his custody is not required in any other case.

14. The criminal appeal is partly allowed to the extent indicated hereinabove.

(ILESH J. VORA,J)

(HEMANT M. PRACHCHHAK,J) TAUSIF SAIYED

 
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 : MAIMS

 
 
Latestlaws Newsletter