Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Niyas @ Riyas vs State Of Kerala
2024 Latest Caselaw 14721 Ker

Citation : 2024 Latest Caselaw 14721 Ker
Judgement Date : 4 June, 2024

Kerala High Court

Niyas @ Riyas vs State Of Kerala on 4 June, 2024

Author: P.B.Suresh Kumar

Bench: P.B.Suresh Kumar

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT
          THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                               &
          THE HONOURABLE MRS. JUSTICE M.B. SNEHALATHA
 TUESDAY, THE 4TH DAY OF JUNE 2024 / 14TH JYAISHTA, 1946
                     CRL.A NO. 304 OF 2017

  AGAINST THE JUDGMENT DATED 09.02.2017 IN SC NO.388 OF
2012 ON THE FILES OF THE ADDITIONAL SESSIONS COURT - III,
                          MAVELIKKARA
APPELLANT/3RD ACCUSED:

            SHAFEEK
            AGED 25 YEARS, S/O.SHOUKATH, PALLIYUDE
            THEKKETHIL, NEAR CHUNAKKARA SOUTH MOSQUE,
            CHUNAKKARA SOUTH MURI, CHUNAKKARA VILLAGE,
            MAVELIKKARA TALUK, ALAPPUZHA.
            BY ADVS.
            SRI.RASHEED C.NOORANAD
            SMT.ANITHA M.N. EKM
RESPONDENT/COMPLAINT:

            STATE OF KERALA
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM-682031.
            SRI.E.C.BINEESH P P
        THIS CRIMINAL APPEAL HAVING BEEN HEARD ON 23.05.2024
ALONG     WITH   CRL.A.490/2017,   665/2017,   THE   COURT   ON
04.06.2024 DELIVERED THE FOLLOWING:
 Crl.A.Nos.304 of 2017 & con. cases
                                      -: 2 :-




            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                     PRESENT
          THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                                        &
          THE HONOURABLE MRS. JUSTICE M.B. SNEHALATHA
  TUESDAY, THE 4TH DAY OF JUNE 2024 / 14TH JYAISHTA, 1946
                         CRL.A NO. 490 OF 2017
   AGAINST THE JUDGMENT DATED 09.02.2017 IN SC NO.388 OF
2012 ON THE FILES OF THE ADDITIONAL SESSIONS COURT - III,
                                MAVELIKKARA
APPELLANT/ACCUSED NO.2:

            VIJITH
            S/O. SIVANKUTTY, CHARUVAYYATHU VEEDU,
            KARIMULACKAL MURI, CHUNAKKARA VILLAGE,
            MAVELIKKARA, ALAPPUZHA DISTRICT
            BY ADVS.
            SRI.K.K.DHEERENDRAKRISHNAN
            SRI.SHAJIN S.HAMEED
            SMT.N.P.ASHA
RESPONDENT/COMPLAINANT:

             STATE OF KERALA
             REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
             KERALA,ERNAKULAM
             SRI.E.C.BINEESH P P
       THIS CRIMINAL APPEAL HAVING BEEN HEARD ON 23.05.2024
ALONG WITH CRL.A.304/2017 AND CONNECTED CASES, THE COURT
ON 04.06.2024 DELIVERED THE FOLLOWING:
 Crl.A.Nos.304 of 2017 & con. cases
                                      -: 3 :-




            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                     PRESENT
          THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                                        &
          THE HONOURABLE MRS. JUSTICE M.B. SNEHALATHA
  TUESDAY, THE 4TH DAY OF JUNE 2024 / 14TH JYAISHTA, 1946
                         CRL.A NO. 665 OF 2017
   AGAINST THE JUDGMENT DATED 09.02.2017 IN SC NO.388 OF
2012 ON THE FILES OF THE ADDITIONAL SESSIONS COURT - III,
                                MAVELIKKARA
APPELLANT/ACCUSED:

             NIYAS @ RIYAS
             C.NO. 1625, CENTRAL PRISON, TRIVANDRUM
             BY ADVS.
             SRI.S.RAJEEV
             SRI.V.VINAY
             SRI.D.FEROZE
RESPONDENT/COMPLAINANT:

             STATE OF KERALA
             REPRESENTED BY DGP, HIGH COURT OF KERALA
             SRI.E.C.BINEESH P P


             THIS     CRIMINAL       APPEAL     HAVING   BEEN   HEARD   ON
23.05.2024 ALONG WITH CRL.A.304/2017 AND CONNECTED CASES,
THE COURT ON 04.06.2024 DELIVERED THE FOLLOWING:
 Crl.A.Nos.304 of 2017 & con. cases
                                        -: 4 :-




                                                                           C.R.

             P.B.SURESH KUMAR & M.B.SNEHALATHA , JJ.
                    -----------------------------------------------
                   Crl.A.Nos.304, 490 and 665 of 2017
                    -----------------------------------------------
                   Dated this the 4th day of June, 2024


                                    JUDGMENT

P.B.Suresh Kumar, J.

These appeals arise from S.C. No.388 of 2012 on the

files of the Court of the Additional Sessions Judge-III,

Mavelikara. There were altogether four accused in the case.

Among the appeals, Criminal Appeal No.304 of 2017 is

preferred by the third accused, Criminal Appeal No.490 of 2017

is preferred by the second accused and Criminal Appeal No.665

of 2017 is preferred by the first accused. The fourth accused in

the case was acquitted and the appellants stand convicted and

sentenced for the offences punishable under Sections 341 and Crl.A.Nos.304 of 2017 & con. cases

302 read with Section 34 of the Indian Penal Code (IPC).

2. The victim in the case is one Baiju. He suffered

a stab injury at about 11.15 p.m on 09.12.2010. Though he was

taken initially to KCM Hospital, Nooranad and then to CM

Hospital, Pandalam and thereafter to Pushpagiri Medical College

Hospital, Thiruvalla, he succumbed to the stab injury on the

way to Pushpagiri Medical College Hospital at about 1 a.m. on

the following day. A case was registered in connection with the

occurrence by Nooranad Police at 8 a.m. on 10.12.2010 based

on the information furnished by Shyju, the younger brother of

the deceased and the investigation conducted in the case

revealed that it was the accused who caused the death of the

victim.

3. The case of the prosecution is that the accused,

in furtherance of their common intention to commit murder of

Baiju, trespassed into the courtyard of the house of the

deceased at about 11.15 p.m. on the date of occurrence and

knocked at the door of the house of Baiju. When Shyju came out

of the house, the accused told Shyju that they want to talk to Crl.A.Nos.304 of 2017 & con. cases

Baiju and when Baiju came out of the house accordingly, the

accused led him out of the courtyard followed by which,

accused 2 and 3 held Baiju from his back by his hands to

prevent him from escaping their hold and the first accused

inflicted a deep stab injury on the left side of his abdomen using

a knife and thereupon, all of them fled away from the scene in a

TATA Sumo vehicle bearing No.KL-29/4654. A few hours prior to

the occurrence, Baiju questioned the first accused for having

taken Shyju to a bar and caused the latter to drink liquor. The

said occurrence ensued in an altercation and in the midst of

which, Baiju allegedly caused hurt to the first accused by hitting

him. The said occurrence is alleged to be the motive for the

accused to cause the death of the victim.

4. On the accused being committed to trial, the

Court of Sessions framed charges against accused 1 to 3 for

offences punishable under Sections 302, 341 and 449 read with

Section 34 IPC and the fourth accused under Section 201 IPC.

The accused pleaded not guilty to the charges. Thereupon, the

prosecution examined 26 witnesses as PWs 1 to 26 and proved Crl.A.Nos.304 of 2017 & con. cases

through them 34 documents as Exts.P1 to P34. MOs 1 to 7 are

the material objects in the case. Exts.D1 to D12 are the

previous statements made by the witnesses which were marked

at the instance of the accused. When the incriminating

circumstances were put to the accused in terms of the

provisions contained in Section 313 of the Code, they denied

the same. The Court of Session, thereupon, on a consideration

of the evidence on record, held that accused 1 to 3 are guilty of

the offences punishable under Sections 341 and 302 read with

Section 34 IPC and acquitted the fourth accused of the charge

framed under Section 201 IPC. Consequently, accused 1 to 3

were convicted and sentenced to undergo imprisonment for life

and to pay a fine of Rs.25,000/- each for the offence punishable

under Section 302 IPC and to undergo imprisonment for a

period of one month for the offence punishable under Section

341 IPC. The accused are aggrieved by their conviction and

sentence and hence these appeals.

5. Heard Sri.S.Rajeev for the first accused,

Sri.K.K.Dheerendrakrishnan for the second accused, Crl.A.Nos.304 of 2017 & con. cases

Sri.C.Rasheed for the third accused and the learned Public

Prosecutor, Sri.E.C.Bineesh.

6. Elaborate arguments were made by the learned

counsel for the accused as also the learned Public Prosecutor.

While the attempt of the learned counsel for the first accused

was to establish that the prosecution has not adduced

satisfactory evidence to prove that it was the first accused who

caused the death of the victim, the attempt of the learned

counsel for accused 2 and 3 was to establish that the evidence

on record is not sufficient to hold that accused 2 and 3 shared a

common intention with the first accused, to commit the murder

of the victim. The learned counsel for the first accused has also

contended that even assuming it was the first accused who

inflicted the stab injury on the deceased, it has not been

established by the prosecution that the death is a culpable

homicide amounting to murder. The learned counsel for the

third accused has also submitted that the third accused was a

juvenile as on the date of occurrence and therefore, the Court of

Session ought not have tried the third accused in connection Crl.A.Nos.304 of 2017 & con. cases

with the case. The learned Public Prosecutor supported the

impugned judgment pointing out that the evidence let in by the

prosecution would certainly justify the conviction of the accused

and the sentence imposed on them. It is unnecessary to refer to

the various arguments advanced by the learned counsel for the

accused as also the learned Public Prosecutor at this point as

we propose to deal with the same elaborately, in the

succeeding paragraphs of this judgment.

7. It is seen that by two separate orders passed

on 05.04.2017 and 21.08.2019, this Court suspended the

execution of the sentences imposed on accused 2 and 3 and

they were enlarged on bail.

8. In the light of the submissions made by the

learned counsel for the parties on either side, the following are

the points that arise for consideration:

(1) whether the prosecution has established

beyond reasonable doubt that it was the first accused who

caused the fatal injury to the victim;

(2) whether the prosecution has established Crl.A.Nos.304 of 2017 & con. cases

beyond reasonable doubt that accused 1 to 3 shared a common

intention to commit the murder of the victim.

(3) whether the prosecution has established

beyond reasonable doubt that the offence alleged in the case is

culpable homicide amounting to murder;

(4) whether the third accused was a juvenile at the

time of occurrence.

9. Although serious arguments were not

addressed against the finding rendered by the Court of Session

that the case on hand is a case of homicide, it is necessary for

us to examine the correctness of the said finding also. PW11 is

the doctor who conducted the autopsy of the deceased on

10.12.2010. Ext.P7 is the autopsy certificate. Only two injuries

were noticed by PW11 on the body of the deceased at the time

of autopsy. Injury 2 among them as described by PW11 in his

evidence reads thus:

2. Spindle shaped incised penetrating wound 2.6x 1.2cm, gaping, vertically oblique, was seen over the left side of front of abdomen. The wound edges were approximated and measured again and found to be 3.1cm long. The upper end of Crl.A.Nos.304 of 2017 & con. cases

the wound was rather rounded and the lower end rather sharply cut. The lower end of the wound showed tailing in a downward direction for a length of 0.3cm. The upper inner end of the wound was 2.4cm outer to midline and 30cm below the suprasternal notch. The lower outer end was 2.6cm outer to midline and 33cm below the suprasternal notch. The lower end of the wound was 114cm above the heel level. On dissection the wound showed a track directed inwards, downwards and to the right. Incised perforating wound of the jejunum measuring 3cm, 6cm from the DJ flexure was seen.

The aorta showed an incised wound on its anterior surface measuring 2cm in length and involving the full thickness of the wall. The second lumbar vertebra showed a vertical incised wound penetrating 0.7cm into its body. The thickness of the anterior abdominal wall was 2.6cm. The peritoneal cavity contained about 2litres of fluid blood. Retroperitoneal haematoma seen over an area 25x20x3cm, extending bilaterally and into the perinephric regions.

The cause of death of the victim as spoken to by PW11 in his

evidence is that the victim died due to injury 2 which is an

incised penetrating injury sustained to his abdomen. PW11 also

deposed that injury 2 could be produced by MO1 weapon which

was shown to him. There was no serious challenge by the

accused to the evidence tendered by PW11. In the light of the

evidence aforesaid of PW11, we are of the view that the finding Crl.A.Nos.304 of 2017 & con. cases

rendered by the Court of Session that the case on hand is a

case of homicide, is in order.

10. Points (1) and (2): These points can be

considered together, for the findings on them are to be arrived

at on the same set of evidence let in by the prosecution. PW1 is

none other than Shyju, the younger brother of the deceased.

PW1 was cited by the prosecution as an eye-witness to the

occurrence. PW1 deposed that at about 11 p.m. on 09.12.2010,

the first accused came to his house, knocked at the door and

enquired with him, when he came out of the house, as to

whether the deceased was there at home. PW1 deposed that

when he affirmed that the deceased was at home, the first

accused told him that he wants to talk to the deceased. PW1

deposed that he then called the deceased who was sleeping

inside and when the deceased came out, the first accused led

him to the side of the canal adjoining to their house. PW1

deposed that then accused 2 and 3 caught hold of the hands of

the deceased from behind and the first accused, after uttering

"ന എന അടക റ യ ട , നന ഭമക മകള ൽ വയ കല", took out a knife from his Crl.A.Nos.304 of 2017 & con. cases

waist and stabbed at the abdomen of the deceased and

thereafter all the three accused fled away from the scene in a

red TATA SUMO vehicle driven by the fourth accused. It was

deposed by PW1 that PW4, a friend of the deceased, was called

over telephone and PW4 came forthwith and they took the

deceased to KCM hospital. It was also deposed by PW1 that

from the said hospital, the deceased was taken to CM hospital

and since there was no surgeon in that hospital, the deceased

was taken in another vehicle to Pushpagiri Medical College

Hospital and that he died on the way to Pushpagiri Medical

College Hospital. PW1 also deposed that on the night of the

previous day, outside a bar, the deceased warned the first

accused that he shall not take along with him his brother, and

the quarrel that ensued between them from the said incident is

the cause for the occurrence. PW1 affirmed that he gave Ext.P1

First Information Statement and two subsequent statements to

the police and he identified all the accused in court. PW1 also

identified MO1 knife allegedly used by the first accused to stab

the deceased. In the cross-examination of the accused, the Crl.A.Nos.304 of 2017 & con. cases

suggestion made to PW1 by the learned counsel for accused 1

and 2 was that the deceased suffered the injury in another

occurrence that took place at a place called Charummoodu and

it is on account of the threat posed by those present at the said

place who inflicted injuries on the deceased, that PW1 is giving

evidence against the accused. PW1 denied the suggestion.

11. PW2 is the mother of the deceased. PW2 was

also cited by the prosecution as an eye-witness to the

occurrence. PW2 also gave evidence as regards the occurrence

more or less similar to the evidence tendered by PW1, although

there were a few trivial inconsistencies in her evidence as

regards the sequence of events and the utterances allegedly

made by the first accused. PW2 also identified all the accused

and also MO1 knife allegedly used by the first accused. PW3 is

the elder sister of PW2 who is residing in a house on the

adjacent southern side of the house of the deceased. PW3 was

also cited by the prosecution as an eye-witness. PW3 deposed

that at the time of occurrence, she was standing in the front

courtyard of her house. PW3 also gave evidence as regards the Crl.A.Nos.304 of 2017 & con. cases

occurrence more or less on the similar lines of the evidence

tendered by PWs 1 and 2. As in the case of PW2, there were

trivial inconsistencies in the evidence tendered by PW3 also as

regards the utterances allegedly made by the first accused.

Similarly, as in the case of PW2, PW3 also identified all the

accused in court and MO1 knife allegedly used by the first

accused.

12. PW4, a friend of the deceased who took the

deceased to the hospital, deposed that at about 11.15 p.m., the

deceased called him over telephone and told him that the first

accused stabbed him, and he rushed to the house of the

deceased immediately. When PW4 reached the house of the

deceased, according to him, the deceased was lying on the lap

of PW2 near the entrance of their house and blood was oozing

out from his body. PW4 deposed that he took the deceased first

to KCM hospital and after giving first aid there, he was taken to

CM hospital and from there to Pushpagiri Medical College

Hospital in another vehicle. PW4 also deposed that on the night

of the previous day, somebody told the deceased that PW1 was Crl.A.Nos.304 of 2017 & con. cases

picking up a quarrel with others near a bar at Charummoodu,

after consuming liquor and it was the first accused who caused

PW1 to drink liquor. It was deposed by PW4 that on receiving

the said information, he along with the deceased went to meet

the first accused and warned him against the said conduct. PW5

is a neighbour of the deceased who accompanied the deceased

in the Scorpio car in which the deceased was taken to

Pushpagiri Medical College Hospital. PW5 affirmed the said fact

in his evidence.

13. PW7 is an auto rickshaw driver and he deposed

that on 09.12.2010, at about 11.30 p.m., he saw a red TATA

SUMO car parked on the side of the canal road near

Charummoodu junction and the fourth accused was standing

near that vehicle at that time. PW7 also deposed that when the

auto rickshaw driven by him reached near the said car, he saw

accused 1 to 3 rushing towards that car and leaving the place in

that car. PW13 is a relative and neighbour of the first accused.

PW13 was also a member of the local panchayat. PW13

deposed that he knows the first accused and that on Crl.A.Nos.304 of 2017 & con. cases

09.12.2010, at about 9.30 p.m., the first accused came to his

house and requested for a knife to cut the cable of his vehicle.

PW13 deposed that he gave MO1 knife to the first accused. In

cross-examination, PW13 clarified that he saw the first accused

pushing a broken down vehicle and it was for the purpose of

cutting its cable, he gave MO1 knife to the first accused.

14. PW15 is the Scientific Assistant attached to the

District Police Office, Pathanamthitta. PW15 deposed that he

examined the scene of occurrence as directed by his superior

officers and collected dark brown coloured soil from the scene

of occurrence and handed over the same to the investigating

officer for forensic examination. PW21 is the Scientific Assistant

attached to the Forensic Science Laboratory,

Thiruvananthapuram. PW21 deposed that he collected

bloodstains from the TATA Sumo car involved in the subject

crime and proved Ext.P13 report prepared by him in this regard.

PW25 is the police officer who conducted the investigation in

the case. PW25 deposed that during interrogation, the first

accused disclosed to him that he has kept a knife at a place Crl.A.Nos.304 of 2017 & con. cases

near the house of the deceased and that he can hand over the

same, if he is taken to that place. It was also deposed by PW25

that when the first accused was taken near the bushes on the

side of the canal on the eastern side of the house of the

deceased as led by the first accused, he took out from that

place MO1 knife and the same was seized by PW25 as per

Ext.P4 mahazar. Ext.P4(a) is the disclosure statement given by

the first accused which led to the recovery of MO1 knife. PW8 is

a taxi driver residing near Charummoodu. PW8 is also a person

who had acquaintance with the deceased. PW8 was a witness to

Ext.P4 seizure mahazar. PW8 identified his signature in Ext.P4

mahazar and also deposed that MO1 knife was recovered from

the side of the canal and the first accused was there at the time

of recovery.

15. Ext.P34 is the report of the Forensic Science

Laboratory. Item 4 in Ext.P34 report is the dark brown soil and

dry grass with dark brown stains collected by PW15 from the

scene of occurrence on 10.12.2010 and it is reported in Ext.P34

that it contained human blood.

Crl.A.Nos.304 of 2017 & con. cases

16. The aforesaid is, in essence, the evidence let

in by the prosecution to prove the guilt of the accused. Let us

now consider whether the said evidence is sufficient to prove

the guilt of the accused as found by the Court of Session. As

already noticed, the motive for the crime is the incident that

took place a few hours prior to the occurrence outside a bar

wherein the deceased warned the first accused that he shall not

take along with him his brother, PW1 to consume liquor. PW1 as

also PW4 gave evidence regarding the said occurrence. Even

though the prosecution alleges that the said incident ensued in

an altercation, in the course of which the deceased caused hurt

to the first accused, no evidence was let in by the prosecution

to show that the deceased caused hurt to the first accused. But

the fact that there was an altercation between the first accused

and the deceased a few hours prior to the occurrence in

connection with the alleged conduct of the former in causing

PW1 to drink liquor has been established satisfactorily by the

prosecution. In other words, the evidence let in by the

prosecution establishes the motive of the first accused to Crl.A.Nos.304 of 2017 & con. cases

commit the murder of the victim.

17. The fact that the deceased suffered a stab

injury on his abdomen and he succumbed to the said injury, is

not in dispute. The dispute pertains to the questions as to who

caused the injury and the place of occurrence. As far as the

place of occurrence is concerned, the specific case of the

prosecution is that the first accused caused the stab injury on

the deceased just outside the house of the deceased by the

side of the canal, whereas, the case of accused 1 and 2 is that

the deceased suffered the fatal injury at a place called

Charummoodu. As regards the scene of occurrence, except the

suggestion made by the learned counsel for accused 1 and 2 to

PW1, there is nothing on record which indicates that the

occurrence took place at Charummoodu. The consistent

evidence given by PWs 1 to 3 is that the occurrence took place

by the side of the canal near the house of the deceased. The

said evidence has been corroborated by the report of the

Forensic Science Laboratory. It is stated in Ext.P34 that the dark

brown soil and dry grass with dark brown stains collected by Crl.A.Nos.304 of 2017 & con. cases

PW15 from the scene of occurrence, namely, the side of the

canal adjoining the house of the deceased on 10.12.2010,

contained human blood. The oral testimony of PWs 1 to 3

together with Ext.P34 report, establish beyond reasonable

doubt that the occurrence took place by the side of the canal

near the house of the deceased.

18. As regards the assailants, as already noticed,

the evidence tendered by PWs 1 to 3, the eye-witnesses is more

or less consistent. Of course, the evidence is not consistent as

regards who called PW4 to the scene and also as regards the

utterances alleged to have been made by the first accused,

which according to us, is not very material in the context of

considering the question as to who were the assailants. The

learned counsel for the first accused vehemently argued that

while it was asserted by PW1 that it was he who called PW4 to

the scene to take the deceased to the hospital, the version of

PWs 2 and 3 on the said point was that it was the deceased who

called PW4 to the scene. Similarly, it was argued by the learned

counsel for the first accused that the version of PW1 was that Crl.A.Nos.304 of 2017 & con. cases

PW4 came to the scene when he was called over telephone,

whereas the version as regards the said point of PW3 was that

since PW4 could not be contacted over telephone, PW1 went to

the house of PW4 to bring him down. According to the learned

counsel, in the light of the said anomalies, it is not safe to place

reliance on the evidence tendered by PWs 1 to 3. The argument

is unacceptable. First of all, PW1 did not depose that he called

PW4 to the scene of occurrence. Instead, what PW1 deposed

was only that "തടർ യ ടന കടക രൻ ഹ#ദറനന യ% ണൽ വളച. ട ൻ

ക റമ വന." The said evidence cannot be said to be inconsistent

with the evidence tendered by PWs 2 and 3 that it was the

deceased who called PW4. Of course, a further reading of the

evidence of PW3 would show that since PW4 could not be

contacted over telephone, PW1 went to the house of PW4 to

bring him down. We do not think that merely on account of the

said reason, the evidence tendered by PWs 1 to 3 is liable to be

rejected. As already noticed, the aforesaid three witnesses have

categorically deposed that on 09.12.2010, the first accused

came to the house of the deceased, led the deceased to the Crl.A.Nos.304 of 2017 & con. cases

side of the canal adjoining the house of the deceased and

stabbed at his abdomen. There is absolutely no reason, on the

facts and circumstances of the case, to disbelieve that part of

the evidence tendered by PWs 1 to 3. It was vehemently argued

by the learned counsel for the first accused that going by the

sequence of events spoken to by PW1, there is absolutely no

chance for PWs 2 and 3 to be present at the scene at the time

when the alleged stabbing took place. Even assuming there is a

doubt whether PWs 2 and 3 were present at the time when the

first accused stabbed the deceased, the same is irrelevant

inasmuch as there is absolutely no reason to doubt the veracity

of the evidence tendered by PW1 that it was the first accused

who inflicted the fatal injury. It is all the more so since, there is

no reason to think that PW1 would not have been present with

the deceased at the time of occurrence, as the altercation

between the deceased and the first accused ensued on account

of him, and also since it was he, who brought the deceased who

was sleeping inside their house to converse with the first

accused.

Crl.A.Nos.304 of 2017 & con. cases

19. The learned counsel for the first accused

placing reliance on the decision of a Division Bench of this Court

in Vayalali Girishan and Others v. State of Kerala, 2016 KHC

204, strongly contended that the identification of the first

accused by the witnesses was not proper and it was against the

dictum in the said case. From the facts of the case on hand, it

can be inferred that the first accused had close acquaintance

with PW1. Even the very motive alleged in the case is that the

first accused caused PW1 to drink liquor and it is on account of

the said reason, the deceased who was the elder brother of

PW1 picked up quarrel with the first accused and it is the said

incident which motivated the first accused to cause the death of

the victim. In a case of this nature, according to us, in the

absence of any contention for the first accused that he had no

prior acquaintance with PW1, the identification of the first

accused by the witnesses was irrelevant.

20. It was also contended vehemently by the

learned counsel for the first accused that there is suppression of

material evidence by the prosecution, which casts a serious Crl.A.Nos.304 of 2017 & con. cases

doubt as regards the veracity of the prosecution case. To bring

home the said point, it was pointed out by the learned counsel

that the case of the prosecution is that the deceased was first

taken by PW4 and others to KCM hospital and from there to CM

hospital, Pandalam and from there to Pushpagiri Medical

College Hospital. It was argued that though it has come out in

evidence that the deceased was given first aid at KCM hospital

and treated at CM hospital, the medical records in the said two

hospitals should have certainly been produced by the

prosecution and had they been produced in court, it would have

certainly given light to the fact as to who caused the fatal injury

to the deceased. According to the learned counsel, inasmuch as

the said documents were not brought on record, the Court of

Session ought not have convicted the accused. Of course, the

medical records, if any, in the said hospitals ought to have been

produced by the prosecution. But merely for the reason that the

medical records of the said hospitals have not been produced,

in the light of the other overwhelming evidence in the case

which establishes that it was the first accused who caused the Crl.A.Nos.304 of 2017 & con. cases

fatal injury to the deceased, we do not think that the non-

production of the medical records in a case of this nature, is

fatal to the prosecution case. Needless to say, the finding

rendered by the Court of Session as regards the first accused

who caused the stab injury to the deceased, is perfectly in

order.

21. The sole contention urged by the learned

counsel for the second accused and the main contention urged

by the learned counsel for the third accused, is that even if it is

admitted that the said accused have accompanied the first

accused, there is absolutely no material to indicate that they

shared a common intention with the first accused to cause the

death of the victim. As noticed, PWs 1 to 3 deposed in their

evidence that it was while accused 2 and 3 were holding the

hands of the deceased from behind that the first accused

inflicted the stab injury on the abdomen of the deceased.

According to the learned counsel for accused 2 and 3, the said

part of the evidence tendered by PWs 1 to 3 cannot be believed

at all inasmuch as such a case was absent in the First Crl.A.Nos.304 of 2017 & con. cases

Information Statement. According to the learned counsel, if that

part of the evidence is eschewed, the only evidence against

them is that they were also present when the first accused

inflicted the stab injury to the deceased. It was the argument of

the learned counsel that from the mere presence of accused 2

and 3 at the scene of occurrence, it cannot be inferred that they

shared a common intention with the first accused to cause the

death of the victim.

22. It is trite in criminal jurisprudence, that only a

person who actually commits an offence, is liable to be

punished. However, Section 34 lays down a principle of joint

liability in a criminal act, the essence of which is to be found in

the existence of a common intention. Even when separate acts

are done by two or more persons in furtherance of a common

intention, each person is liable for the result of all the acts, as if

all the acts had been done by all these persons. Section 34 is

only a rule of evidence which attracts the principle of joint

criminal liability and does not create any distinct substantive

offence. The distinctive feature of Section 34 is the element of Crl.A.Nos.304 of 2017 & con. cases

participation in action and intention of each one of the accused

should be known to the rest of the accused. Mere participation

is not sufficient to attribute common intention. Common

intention can be inferred from proved facts and circumstances

and the same can develop during the course of an occurrence

or at the spot. This section does not whittle down the liability of

the principal offender committing the principal act but

additionally makes all other offenders liable. The question

whether the prosecution has established common intention in a

given case has to be decided on the basis of the proved facts.

In other words, the prosecution is required to prove a

premeditated intention of all the accused. Section 34 of the

Indian Penal Code, is really intended to meet a case in which it

is difficult to distinguish between the acts of individual

members of a party and prove exactly what part was played by

each of them. To attract Section 34 of IPC, no overt act is

needed on the part of the accused if they share common

intention with others in respect of the ultimate criminal act,

which may be done by any one of the accused sharing such Crl.A.Nos.304 of 2017 & con. cases

intention. Common intention implies acting in concert.

Existence of a prearranged plan has to be proved either from

the conduct of the accused, or from circumstances or from any

incriminating facts. It is not enough to have the same intention

independently of each other [See Chhota Ahirwar v. State of

M.P., (2020) 4 SCC 126].

23. According to the learned Public Prosecutor,

inasmuch as it has come out in evidence that accused 2 and 3

accompanied the first accused to the house of the deceased

and they held the hands of the deceased from behind while the

first accused inflicted a stab injury on the abdomen of the

deceased, nothing more is required to infer a common intention

shared between the three of them to cause the death of the

victim. On the peculiar facts of this case, we have doubts in our

minds as to whether accused 2 and 3 shared a common

intention with the first accused to cause the death of the victim.

The relevant portion of Ext.P1 First Information Statement reads

thus:

               "ര ത 11.00 മണയ        ടകട ഞങൾ എല വര0 ഉറങ ൻ കടന.       ര ത 11.15
 Crl.A.Nos.304 of 2017 & con. cases




               മണ യ   ടകട കതകന ആയര തടവള ക          ശബ0 യകട. ഞ ൻ എഴയ റ ന          കതക
               തറന യന ക യ; ൾ മളൻ ന          സ നൽക ത കണ. "നന            യ?@ഷനനനയ ട ,
               അവനന ഒ      വള ന ,    ഒര ക ര@0 പറ       നനE " എയ      ട പറഞ.      ഞൻ
               അകതക റ യ?@ഷനന വള ചണർത .            യ?@ഷൻ നവള യJക ഇറങ വ യ; ൾ "ന
               എന     അടക റ യ   ട , നന    ഞ ൻ ഭമ ൽ വയ കതല" എന പറഞനക E

യ?@ഷനനയ0 വള ചനക E പടഞ റവശമള കന ൽ യറ ഡൻനറ അടയതക യപ ക ത കണ. ഞ ന0 യ?@ഷന പറനക ന ന. അയ; യPക0 അമയ0 അപറനത വടനJ വല@മയ0 മറ0 നവള യJക ഇറങ വന. കന J ന ഭ ഗത മളൻ ന സനന കട നത കരമളയലള ബ ?ത0 ചനകര പളയനട പറകവശത ത മസക ഷ%ക0 അവനട നൽക ത കണ. കന ൽ യറ ഡൻനറ അടനതത ഉടനന ന സ യ?@ഷന എതനര നനനക E "ന ഞങനള തല ൻ വളർയ ട " എന പറഞനക E അ ളനട

ഇട; ന പറക ൽ നന0 ഒര പ ത എടത യ?@ഷന വ റത ആഞ ഒ കത ."

Deviating from the stand taken in Ext.P1 statement, PW1

deposed that accused 2 and 3 held the hands of the deceased

from behind while the first accused inflicted stab injury on him.

It is not safe, according to us, to place reliance on the said

improvement made by PW1 while giving evidence. If that be so,

the fact established in the case is only that accused 2 and 3

were present at the scene of occurrence when the first accused

inflicted a stab injury on the abdomen of the deceased. The

pointed question therefore, is whether, from the mere presence

of accused 2 and 3 at the scene, could it be inferred that

accused 2 and 3 shared a common intention with the first Crl.A.Nos.304 of 2017 & con. cases

accused to cause the death of the victim. First of all, as already

noticed, the motive for the crime established in the case is only

that of the first accused. There is nothing on record to indicate

that accused 2 and 3 were present at the scene of altercation

that took place between the first accused and the deceased

prior to the occurrence. Be that as it may, as specifically

deposed by PW1, MO1 with which the first accused inflicted the

stab injury on the deceased, was one hidden by the first

accused in his waist. There is nothing on record to indicate that

accused 2 and 3 were aware of the fact that the first accused

carried a knife with him while they proceeded along with him to

the house of the deceased. In this context, it is relevant to refer

to the evidence tendered by PW13, the relative and neighbour

of the first accused from whom the first accused obtained MO1

knife. PW13 also, has no case that at the time when the first

accused obtained the knife a few hours prior to the occurrence,

accused 2 and 3 were with the first accused. In the aforesaid

circumstances, it is difficult according to us, to hold on the facts

beyond reasonable doubt that accused 2 and 3 shared a Crl.A.Nos.304 of 2017 & con. cases

common intention with the first accused to cause the death of

the victim. Needless to say, accused 2 and 3 are entitled to the

benefit of doubt. Points are answered accordingly.

24. Point (3): The argument advanced by the

learned counsel for the first accused is that there is no medical

evidence in the case to show that the injury inflicted by the first

accused on the abdomen of the deceased is an injury which is

sufficient in the ordinary course of nature to cause death, to

attract the offence punishable under Section 302 IPC. According

to the learned counsel, in the absence of any formal opinion

given by the doctor who conducted the post-mortem

examination to that effect, it can only be held that the homicide

is only culpable homicide not amounting to murder and in that

case, the accused is liable to be punished only under Section

304 IPC. First of all, the question whether the injury inflicted is

an injury which is sufficient in the ordinary course of nature to

cause death is a finding to be rendered by the court on the

facts of each case, especially when the evidence that is

expected from the doctor is only their opinion. Of course, for Crl.A.Nos.304 of 2017 & con. cases

arriving at such a finding, the opinion of the doctor is relevant.

But, merely for the reason that the doctor who was examined in

the proceedings did not depose that the injury intended and

inflicted by the assailant is sufficient in the ordinary course of

nature to cause death, it cannot be contended that the court

cannot arrive at the conclusion that the homicide is a murder.

We take this view since in terms of clause "Thirdly" of Section

300 IPC, what is to be seen by the court in a case of this nature

is as to whether the injury intended to be inflicted is sufficient

in the ordinary course of nature to cause death and only the

court would be competent to render a finding on that issue, for

the same is rendered on a consideration of various factors

including the nature of weapon used, the part of the body in

which injury is caused etc. There would be instances like one

shooting another with a gun at point blank, one cutting the

throat of another using a sharp knife etc., on one hand and

instances where injuries suffered by the victims are such that

one cannot, without the opinion of a medical expert, hold that

the nature of injury is such that it is sufficient in the ordinary Crl.A.Nos.304 of 2017 & con. cases

course of nature to cause death. No doubt, in the latter

category of cases, the opinion of the doctor would be relevant,

but we cannot agree to the proposition that in the former

category of cases, such opinion is mandatory. Even assuming

that the facts disclosed would only show that it is a case of

culpable homicide not amounting to murder, punishable under

Section 304 IPC, inasmuch as death is caused with the intention

of causing such bodily injury as is likely to cause death, the

case would fall only under Part I of Section 304 IPC and even in

that case, the punishment imposed on the first accused namely

life imprisonment is provided for. The point is answered

accordingly.

25. Point (4): In the light of the finding rendered

by this Court that the prosecution has failed to prove its case

that accused 2 and 3 shared common intention with the first

accused to cause the death of the deceased, it is unnecessary

to probe into this point.

In the result, Crl.Appeal No.665 of 2017 is dismissed

confirming the conviction and sentence of the first accused and Crl.A.Nos.304 of 2017 & con. cases

Crl.Appeal.Nos.490 of 2017 and 304 of 2017 are allowed setting

aside the conviction of accused 2 and 3 and acquitting them of

the charges levelled against them.

Sd/-

P.B.SURESH KUMAR, JUDGE.

Sd/-

M.B.SNEHALATHA, JUDGE.

YKB

 
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