Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ratheesh vs State Of Kerala
2024 Latest Caselaw 30866 Ker

Citation : 2024 Latest Caselaw 30866 Ker
Judgement Date : 23 October, 2024

Kerala High Court

Ratheesh vs State Of Kerala on 23 October, 2024

Author: P.B.Suresh Kumar

Bench: P.B.Suresh Kumar

                                          2024:KER:78549




        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

       THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR

                            &

       THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR

 WEDNESDAY, THE 23RD DAY OF OCTOBER 2024 / 1ST KARTHIKA,

                          1946

                  CRL.A NO. 931 OF 2017

  AGAINST THE JUDGMENT DATED 30.08.2017 IN SC NO.811 OF

2012 ON THE FILES OF THE COURT OF THE ADDITIONAL SESSIONS

                    JUDGE-IV, KOLLAM

APPELLANT/3RD ACCUSED IN SESSIONS CASE:

         SURESH
         AGED 30 YEARS, S/O. SOMAN, PANAYIL VEEDU,
         AMBATHEKKAR, KULATHUPUZHA MURI, KOLLAM DISTRICT.


         BY ADVS.
         SRI.C.PRATHAPACHANDRAN PILLAI
         SRI.N.ANAS
         SRI.R.SURAJ KUMAR
         SRI.V.K.UNNIKRISHNAN KOLLAM
         SRI.VISHNUPRASAD NAIR
         SRI.K.R.ARUN KRISHNAN
RESPONDENT:

         STATE OF KERALA
         REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
         KERALA, ERNAKULAM.
 Crl.Appeal Nos.931 of 2017 and con. cases
                                             2024:KER:78549
                                   -: 2 :-




            SRI.E.C.BINEESH PP


      THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
10.10.2024 ALONG WITH CRL.A.964/2017 AND CRL.A.302/2018,
THE COURT ON 23.10.2024 DELIVERED THE FOLLOWING:
 Crl.Appeal Nos.931 of 2017 and con. cases
                                                2024:KER:78549
                                   -: 3 :-




           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

         THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR

                                     &

         THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR

  WEDNESDAY, THE 23RD DAY OF OCTOBER 2024 / 1ST KARTHIKA,

                                  1946

                       CRL.A NO. 964 OF 2017

   AGAINST THE JUDGMENT DATED 30.08.2017 IN SC NO.811 OF
2012 ON THE FILES OF THE COURT OF THE ADDITIONAL SESSIONS
                          JUDGE-IV, KOLLAM

APPELLANT/2ND ACCUSED:

            PRADEEP
            AGED 25, S/O.SOMAN, PANAYIL VEEDU,
            AMBALATHEKKAR, KULATHUPUZHA MURI, KOLLAM.

            BY ADV SRI.ARUN BABU
RESPONDENT/COMPLAINANT:

            STATE OF KERALA
            REPRESENTED BY THE SUB INSPECTOR OF POLICE,
            KULATHUPUZHA POLICE STATION, THROUGH THE PUBLIC
            PROSECUTOR - 691 001, HIGH COURT OF KERALA,
            ERNAKULAM-682031.

            SRI.E.C.BINEESH PP


      THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON
10.10.2024 ALONG WITH CRL.A.931/2017 AND CRL.A.302/2018,
THE COURT ON 23.10.2024 DELIVERED THE FOLLOWING:
 Crl.Appeal Nos.931 of 2017 and con. cases
                                                2024:KER:78549
                                   -: 4 :-




           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

         THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR

                                     &

         THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR

  WEDNESDAY, THE 23RD DAY OF OCTOBER 2024 / 1ST KARTHIKA,

                                  1946

                       CRL.A NO. 302 OF 2018

   AGAINST THE JUDGMENT DATED 30.08.2017 IN SC NO.811 OF
2012 ON THE FILES OF THE COURT OF THE ADDITIONAL SESSIONS
                          JUDGE-IV, KOLLAM

APPELLANT/ACCUSED NO.1:

            RATHEESH
            AGED 27 YEARS, S/O.SOMAN, RATHEESH BHAVAN,
            AMBATHEKKAR, KULATHUPUZHA MURI.

            BY ADVS.
            SRI.S.RAJEEV
            SRI.K.K.DHEERENDRA KRISHNAN
            SRI.D.FEROZE
            SRI.V.VINAY
RESPONDENT/STATE:

          STATE OF KERALA
          REP. BY PUBLIC PROSECUTOR, HIGH COURT OF KERALA,
          ERNAKULAM-682031 (CRIME NO.415/2010 OF
          KULATHUPUZHA POLICE STATION, KOLLAM DISTRICT).
          SRI.E.C.BINEESH PP
      THIS CRIMINAL APPEAL HAVING BEENN FINALLY HEARD ON
10.10.2024 ALONG WITH CRL.A.931/2017 AND CRL.A.964/2017,
THE COURT ON 23.10.2024 DELIVERED THE FOLLOWING:
 Crl.Appeal Nos.931 of 2017 and con. cases
                                                                    2024:KER:78549
                                     -: 5 :-




            P.B.SURESH KUMAR & C.PRATHEEP KUMAR, JJ.
                 -----------------------------------------------
        Crl.Appeal Nos.931 and 964 of 2017 and 302 of 2018
                 -----------------------------------------------
              Dated this the 23rd day of October, 2024


                                JUDGMENT

P.B.Suresh Kumar, J.

These appeals arise from S.C.No.811 of 2012 on the

files of the Court of the Additional Sessions Judge-IV, Kollam.

There were six accused in the case. Among them, accused 1

and 3 were found guilty of the offence punishable under

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

and the second accused was found guilty of the offence

punishable under Section 324 IPC, and accordingly, they were

convicted and sentenced. The remaining accused were

acquitted of the charges. The appeals are preferred by

accused 1 to 3 challenging their conviction and sentence in the

case.

2. Vinod, Sajeer and Ayyappan were activists of the

political party, the Communist Party of India (CPI). A procession Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

was conducted by the said political party in the locality of the

place where the crime, which is the subject matter of the case,

took place on 16.05.2010. The first accused in the case is a

barber by profession and he runs a shop on the western side of

the road leading to the place called Ampathekkar. Although the

shop of the first accused is not one abutting the road, but only

abutting a lane which starts from the road, the shop building is

one constructed close to the road. The procession was moving

from south to north towards Ampathekkar junction. Vinod,

Sajeer and Ayyappan were the last three participants in the

procession. The occurrence which is the subject matter of the

case took place at about 4 p.m. in front of the shop of the first

accused, immediately after the procession crossed the point

from where the lane starts and Vinod, Sajeer and Ayyappan

sustained injuries in the occurrence. Sajeer and Ayyappan were

taken first to Nilagiri Hospital, Kulathupuzha and from there to

Mission Hospital, Anchal. While the doctor at the Mission

Hospital, Anchal was examining Sajeer and Ayyappan, Vinod

was brought dead there. Sajeer and Ayyappan were later taken

to the Medical College Hospital, Thiruvananthapuram. A case Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

was registered by Kulathupuzha Police in connection with the

crime based on information furnished by Sajeer while

undergoing treatment at the Medical College Hospital. The

investigation in the case revealed that it was the accused who

caused injuries to Vinod, Sajeer and Ayyappan. Final report was

accordingly filed against them alleging commission of offences

punishable under Sections 147, 148, 341, 302, 307, 323 read

with Section 149 IPC.

3. There was a quarrel between the accused and

Biju, the brother of the deceased on an earlier occasion. The

accusation against the accused in the final report is that the

deceased warned the accused in connection with the said

incident and on account of that reason, at about 4 p.m. on

16.05.2010, while the procession was going on, the accused

formed themselves into an unlawful assembly, teased and

hurled offensive words against Vinod and others. It is alleged

that aggrieved by the said conduct of the accused, the

deceased and others including Sajeer and Ayyappan proceeded

to the shop of the first accused and questioned the accused in

front of the shop about their conduct and in the course of the Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

verbal altercation that took place thereupon, the deceased

beat the first accused with his hand. It is also alleged that the

first accused then, after taking out a pair of scissors from the

shop, stabbed Sajeer on his neck and when Sajeer got away

from the attack, the stab fell on his right hand and when the

deceased and Ayyappan attempted to save Sajeer from the

attack of the first accused, the first accused inflicted a stab

injury on the chin of the deceased. It is also alleged that the

third accused thereupon stabbed on the left chest and on the

left hand of the deceased with another pair of scissors. It is

also alleged, among others, that in the meanwhile the second

accused hit Ayyappan with a stone on his head.

4. On the accused being committed to trial, the

Court of Session framed charges against them to which they

pleaded not guilty. The prosecution thereupon examined 17

witnesses as PWs 1 to 17 and proved through them 31

documents as Exts.P1 to P31. MOs 1 to 18 are the material

objects in the case. On the closure of the evidence of the

prosecution, when the accused were questioned under Section

313 of the Code of Criminal Procedure (the Code), they denied Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

the incriminating circumstances against them. As the case was

not one found fit for acquittal under Section 232 of the Code,

the accused were called upon to enter on their defence. A

witness was examined on the side of the accused thereupon as

DW1. Thereupon, on a consideration of the evidence on record,

the Court of Session found accused 1 and 3 guilty of the

offence punishable under Section 302 read with Section 34 IPC

and the second accused guilty of the offence punishable under

Section 324 IPC. They were accordingly convicted and

sentenced.

5. It is seen that in terms of the order passed on

25.10.2017 in Crl.M.A. No. 5516 of 2017 in Crl.Appeal No.964

of 2017, this court suspended the execution of the sentence

passed against the second accused on executing a bond.

6. Heard Adv.Sri.S.Rajeev for the first accused,

Adv.Sri.Arun Babu for the second accused and Adv.Sri.Arun

Krishnan for the third accused. Learned Public Prosecutor,

Sri.E.C.Bineesh addressed arguments on behalf of the State.

7. Even though it was alleged by the prosecution

that the accused committed the crime after forming Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

themselves into an unlawful assembly with the common object

of committing the murder of Vinod, the Court of Session held

that the prosecution failed to establish that case. It was

thereupon that the Court of Session convicted accused 1 and 3

for the offence punishable under Section 302 IPC on the basis

that they shared the common intention to commit the murder

of the deceased.

8. The learned counsel for the appellants did not

dispute the finding rendered by the Court of Session that the

case on hand is a case of homicide. Instead, the attempt of the

learned counsel was to establish that the complicity of accused

1 to 3 in the crime has not been proved by the prosecution

beyond reasonable doubt. The main argument put forward by

the learned counsel for the first accused, however, was that

even if it is found that the prosecution has succeeded in

establishing the complicity of the first accused in the crime, he

cannot be convicted for the offence punishable under Section

302 IPC, for according to the learned counsel, even though it is

permissible for the court to convict the accused invoking

Section 34 IPC in a case of this nature, there is absolutely no Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

material in the case to convict the first accused invoking

Section 34 IPC. The alternative argument advanced by the

learned counsel for the third accused, however, was that even

if it is found that the prosecution has established the

complicity of the third accused in the crime, he is not liable to

be convicted in the case as the facts demonstrate that the act,

if any, committed by the third accused was one done in the

exercise of his right of private defence. The alternative

argument advanced by the learned counsel for the second

accused, however, was that the conviction of the second

accused under Section 324 IPC is without any basis for, there is

nothing on record to corroborate the version of the witnesses

that the second accused hit Ayyappan with a stone on his

head. That apart, according to the learned counsel for the

second accused, there was no corresponding injury also on the

body of Ayyappan. It was also argued that the stone allegedly

used by the second accused was also not recovered.

9. The learned Public Prosecutor supported the

impugned judgment pointing out that the proved facts would

demonstrate the complicity of the convicted accused in the Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

crime and also that accused 1 and 3 shared the common

intention to commit the murder of the deceased. In the context

of the argument advanced by the learned counsel for the third

accused, it was also argued by the learned Public Prosecutor

that inasmuch as the accused were the aggressors, the third

accused cannot claim the benefit of the right of private

defence. The learned Public Prosecutor also relied on the

recent decision of this Court in Thomas @ Thomachan v. State

of Kerala, 2024 KHC 954, in support of the said stand taken by

him.

10. We have perused the evidence on record

closely and considered the arguments put forward by the

learned counsel for the accused.

11. The points that fall for consideration are the

following:

(1) whether the prosecution has succeeded in

establishing the complicity of accused 1 to 3 in the

crime;

(2) if point (1) is answered in the affirmative, whether

the Court of Session was justified in applying Section 34

IPC to hold that the first accused is also guilty of the Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

offence punishable under Section 302 IPC;

(3) if point (1) is answered in the affirmative, is this a

case where the third accused was justified in inflicting

the fatal injuries on the deceased in exercise of his right

of private defence;

(4) whether the finding of the Court of Session that the

second accused is guilty of the offence punishable under

Section 324 IPC, is sustainable in law; and

(5) the reliefs, if any, the accused are entitled to.

12. The points:- In order to consider the points, it

is necessary to delve deep into the evidence in the case. The

prosecution examined three witnesses to prove the

occurrence. Among them, PW1 is none other than Ayyappan

who was in the company of the deceased and Sajeer while

participating in the procession. The version of PW1 as regards

the occurrence is that when they reached near the shop of the

first accused, the accused hurled offensive words against them

and also teased them and while they were questioning the

accused for the same, the deceased beat the first accused. It

was also his version that the first accused then took out a pair

of scissors from his shop and attempted to stab on the neck of Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

Sajeer which, when he warded off, fell on his right hand. It was

also deposed by PW1 that he along with the deceased then

pushed away the first accused and the first accused then

attempted to stab on the neck of the deceased and since the

deceased got away, the stab fell on his chin. It was also

deposed by PW1 that the third accused then stabbed on the

left chest of the deceased with the pair of scissors carried by

him. It was also deposed by PW1 that about a month prior to

the occurrence, the accused assaulted Biju, the brother of the

deceased and when the deceased came to know about the

said incident, PW1 along with the deceased and Sajeer warned

them and it is on account of that reason that the accused

attacked them. In cross-examination, PW1 admitted that the

barber shop of the first accused is situated about 10 feet inside

the road and that he did not inform the police the particulars of

the offensive words used by the accused. Similarly, PW1

admitted that he along with the deceased and Sajeer went

near the shop of the first accused when the accused howled

and used offensive words. According to PW1, even when they

approached the accused they used offensive words and it was Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

then that the deceased assaulted the first accused. The

relevant portion of the cross-examination of PW1 reads thus:

"ച ത വ ള ച കവ യപ ൾ ഞങൾ 3 പ ര അപങ ട ചചനത ണ. ചചനപ ൾ വ ണ ച തവ ള ച. അപ ൾ വ പ ദ A1-ച അട ച."

It was also admitted by PW1 that when he along with the

deceased and Sajeer went near the shop of the first accused,

the accused were not carrying any weapon and the weapon

used by the third accused was one taken by him from the

scene of occurrence. The relevant evidence read thus:

"A3-യചട കയ ൽ ആദ% ഞ ൻ കത ക കണ ല. A1- അട ക ട യ പ*ഷ ത ര ഞ എടതത ണ. അവ ചട ഒര ത ടയണ യ രന. A3 കടയചട അകതകയറ എടതതല. ത ടയ ൽ ന ണ A3 കത " ക എടതത."

13. PW2 is also an activist of the political party CPI

who participated in the procession. It was deposed by PW2 that

after the procession passed the point of the shop of the first

accused, he heard a commotion from behind and when he

rushed to that place, he saw the occurrence. The version of

PW2 as regards the occurrence was in tune with the evidence

given by PW1. PW3 is not a person who participated in the

procession. PW3 is also not an activist of CPI. According to

PW3, he was standing near the shop of the first accused. The Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

version of PW3 as regards the occurrence was that the

accused, who were standing near the shop of the first accused

when the procession passed that point, talked to each other in

a way that teased the participants of the procession. According

to PW3, the deceased along with PW1 and Sajeer then went

towards the barber shop after detaching themselves from the

procession and questioned the accused about their conduct

and beat the first accused. According to PW3, it was then that

the first accused along with the third accused went inside the

shop and came out with a pair of scissors. The relevant

evidence reads thus:

".........എന വർ Barber shop-ന മന ൽ ന കള യ കന ര ത യ ൽ സ സ ര കനത കണ. ജ ഥകടനപ യ ഏറവ ന ല യ വ പ ദ അയ ന സജ റ വര കയ യ രന. വ പ ദ Barber shop-ൽ അടത ചചന എന ട കള യ കനത എന പച ദ ച ചക ണ രത ഷ ച അട ച. ആ സമയത രത ഷ സപമഷ (ബ ബകടചH പജഷൻ കടകള ൽ കയറ ത ര ചക കത കയമ യ വന."

As regards the event that took place thereafter the evidence

tendered by PW3 was consistent with the evidence tendered

by PWs 1 and 2.

14. Among the remaining witnesses examined,

only the evidence tendered by PW12, PW16 and PW17 needs

to be referred to for the purpose of resolving the points Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

formulated for decision. PW12 was the doctor who conducted

the postmortem examination on the body of the deceased and

issued Ext.P5 postmortem certificate. The ante-mortem injuries

1, 2 and 4 found by PW12 on the body of the deceased at the

time of post-mortem examination as deposed by her are as

follows:

1. Incised penetrating wound 3.5x1.5cm obliquely placed on the left side of front of chest, its upper inner sharply cut end was 4.5cm outer to midline and 14cm below the collar bone.

The other end was rounded. The chest cavity was seen penetrated through the fourth intercostal space and terminated in the chamber of right ventricle (2.5x0.2x0.5cm) after cutting through the pericardium. The wound was directed backwards and to the right for a total minimum depth of 3.2cm.

2.Incised penetrating wound 2x0.7cm oblique on the left side of front of chest, its upper inner end was 3cm outer to midline and 10cm below the collar bone. Both ends of the wound were sharply cut. The chest cavity was seen penetrated through the third intercostal space and terminated in the chamber of left ventricle(2x0.5x1.5cm) after cutting through the pericardium. The wound was directed backwards and to the right for a total minimum depth of 4.2cm. The injury no.(1) and (2) were in the same oblique line and were 1.3cm apart. The left chest cavity contained 730 ml of fluid blood. The lung was partially collapsed. Pericardial cavity contained 30ml of fluid blood and blood clots.

xxx xxx xxx

4. Incised wound 3.1x3x0.2cm oblique on the right side of chin its upper inner end 3cm outer to midline.

The opinion of PW12 as to the cause of death was that the

death was due to the penetrating injury sustained to the chest.

It was added by PW12 in her deposition that injuries 1 and 2 Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

are independently, or in combination, sufficient to cause death

in the ordinary course. After examining MO2 pair of scissors,

PW12 deposed that injuries 1 and 2 can be caused by the

same. Similarly, after examining MO1, it was deposed by PW12

that injury 4 could be caused by a weapon like the same. In

cross-examination, it was clarified by PW12 that injuries 1 and

2 can be caused in a single infliction if the blade portion of the

weapon is open.

15. PW16 was the police officer who conducted

the investigation in the case. PW16 deposed that during

interrogation in the custody of the police, the first accused

informed PW16 that he has hidden a pair of scissors in the teak

plantation at a place called Kottamukku and when he was

taken to that place as guided by him, he took out from that

place MO1 pair of scissors and the same was seized by PW16

as per Ext.P6 mahazar. Similarly, it was deposed by PW16 that

during the interrogation, the third accused informed him that

he has hidden a pair of scissors in the teak plantation at a

place near Villumala Kani Settlements and when he was taken

to that place as guided by him, he took out MO2 pair of Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

scissors from that place and the same was seized by PW16 as

per Ext.P4 mahazar.

16. PW17 was the Medical Superintendent

attached to St.Joseph Mission Hospital, Anchal. PW17 deposed

that during 2010, one Dr.Rajasekharan was working as

Casualty Medical Officer in the said hospital, and that he is

acquainted with the signature of Dr.Rajasekharan. It was

deposed by PW17 that on 16.05.2010, Dr.Rajasekharan

examined PW1 and issued Ext.P31 wound certificate. According

to PW17, the injury noted on PW1 by Dr. Rajasekharan at the

time of examination was a contusion with abrasion over left

temperoparietal area of scalp 8x3 cm and the cause of the

injury was recorded by him as "ജ ഥയൽ ചKടകചവ പറക ൽ ന വനച ലർ

ആയധങൾ ഉ പയ ഗച ആകമ ചതൽ വച". PW17 opined that the said injury

was not a grave one.

17. The above discussed is the evidence in the

case. The first and foremost question to be examined is

whether the conclusion arrived at by the Court of Session

based on the said evidence that the prosecution has

succeeded in establishing the complicity of accused 1 to 3 in Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

the crime beyond reasonable doubt, is sustainable in law.

Although there are few minor and trivial inconsistencies and

contradictions in the evidence as regards the complicity of

accused 1 to 3 in the crime as also the overt acts committed

by them, according to us, the evidence is consistent, and we

do not find any reason to doubt the veracity of the same. We

are, therefore, in complete agreement with the finding

rendered by the Court of Session that the prosecution has

succeeded in establishing the complicity of accused 1 to 3 in

the crime, beyond reasonable doubt.

18. The next question is whether the Court of

Session was justified in holding that accused 1 and 3

committed the crime in furtherance of the common intention

shared by them. The Court of Session did not accept the case

of the prosecution that the accused formed themselves into an

unlawful assembly and committed the crime in prosecution of

the common object of that assembly. It was thereafter that the

Court of Session came to the conclusion that accused 1 and 3

committed the crime in furtherance of the common intention

shared by them. As submitted by the learned counsel for the Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

first accused, it is permissible for the court in appropriate

cases to convict the accused invoking Section 34 IPC, if it is

found that the prosecution failed to establish its case that the

accused committed the crime in prosecution of the common

object of an unlawful assembly. But, the pointed question is

whether the facts of the present case would justify such a

conclusion. As noted, the prosecution has no case that the

subject crime is a premeditated one. The specific case of the

prosecution itself is that accused 1 to 3 attacked the deceased

and others when the deceased and others questioned them in

front of the shop of the first accused which is a little away from

the road, after detaching themselves from the procession, for

having teased and hurled offensive words against them. It is

also the specific case of the prosecution that in the course of

the verbal altercation that took place thereafter, the deceased

beat the first accused with his hands and it was thereafter, the

sequence of events which led to the death of the deceased

occurred. There is no satisfactory evidence in the case to hold

that the accused used offensive words against the deceased

and others especially since it is admitted that the injured Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

persons had not disclosed to the police, the particulars of the

offensive words used by the accused. No doubt, there is

satisfactory evidence to show that the accused teased the

participants of the procession and howled at them while the

procession was moving. Be that as it may, the proved facts

reveal that the move on the part of the deceased and others to

go near the place where the accused were standing, was an

unexpected one. Likewise, the conduct on the part of the

deceased beating the first accused was also an unexpected

one. The evidence indicates that it was at that point of time

that the accused started attacking the deceased and others.

We do not think that in a case of this nature, it could be held

conclusively that the attack of accused 1 and 3 on the

deceased was in furtherance of the common intention shared

by them to commit the murder of the deceased, especially

when the overt acts attributed to each of them were

committed immediately following the unexpected moves on

the part of the deceased. At the most, what could be inferred is

that accused 1 and 3 wanted to prevent the deceased from

attacking the first accused further. That does not mean that Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

accused 1 and 3 shared the common intention to commit

murder of the deceased. It is apposite in this context to refer to

a paragraph from the decision of the Apex Court in Virendra

Singh v. State of M.P., (2010) 8 SCC 407. The relevant

paragraph reads thus:

"Ordinarily, a person is responsible for his own act. A person can also be vicariously responsible for the acts of others if he had the common intention to commit the offence. The words "common intention" imply a prearranged plan and acting in concert pursuant to the plan. It must be proved that the criminal act was done in concert pursuant to the prearranged plan. Common intention comes into force prior to the commission of the act in point of time, which need not be a long gap. Under this section a preconcert in the sense of a distinct previous plan is not necessary to be proved. The common intention to bring about a particular result may well develop on the spot as between a number of persons, with reference to the facts of the case and circumstances of the situation. Though common intention may develop on the spot, it must, however, be anterior in point of time to the commission of the crime showing a prearranged plan and prior concert. The common intention may develop in course of the fight but there must be clear and unimpeachable evidence to justify that inference. This has been clearly laid down by this Court in Amrik Singh v. State of Punjab [(1972) 4 SCC (N) 42 :

1972 Cri LJ 465] .

underline supplied

Needless to say, the Court of Session acted illegally in invoking

Section 34 IPC to convict the first accused for the act

committed by the third accused. If that be so, accused 1 and 3

can only be convicted for the individual overt acts committed

by them. As far as the first accused is concerned, the overt act

proved against him is only that he inflicted an incised wound Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

having the dimension of 3.1 x 3 x 0.2 cm on the right side of

the chin of the deceased with MO1 pair of scissors. The first

accused, in the circumstances, can be convicted only for the

offence punishable under Section 324 IPC.

19. As noticed, the overt act attributed to the

second accused is that he hit on the head of PW1 with a stone.

As found by us, the complicity of the second accused in the

crime cannot be doubted. The contention raised by the learned

counsel for the second accused that the stone with which the

second accused attacked PW1 was not recovered is not a

ground to hold that the finding rendered by the Court of

Session in this regard is unsustainable, when the evidence

tendered by PW1 is reliable and convincing. Similarly, the

contention raised by the learned counsel for the second

accused that no corresponding injury was sustained by PW1, is

incorrect. As noted, PW17 has categorically stated in his

evidence that on examination of PW1 by Dr.Rajasekharan

attached to St.Joseph Mission Hospital, Anchal, he found a

contusion with an abrasion over the left temperoparietal of the

scalp of PW1, measuring 8x3 cm. In the light of the evidence Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

tendered by PW1 and PW17 as also Ext.P31 wound certificate,

we do not find any illegality in the finding rendered by the

Court of Session that the second accused is guilty of the

offence punishable under Section 324 IPC.

20. The next question revolves around what

offence was committed by the third accused. The third accused

has no case that the act committed by him would not amount

to murder defined under Section 300 IPC. The contention

advanced by the learned counsel for the third accused is only

that the act, if any, committed by the third accused was one

done in the exercise of his right of private defence and he is,

therefore, not liable to be convicted. No doubt, every person

has a right to defend not only his own body but also the body

of any other person, against any offence affecting human body.

But, the said right is subject to the restrictions contained in

Section 99 IPC. Section 99 IPC clarifies that the right of private

defence, in no case, extends to the inflicting of more harm

than it is necessary to inflict for the purpose of defence.

Section 100 IPC provides that the right of private defence of

the body extends, under restrictions mentioned in Section 99, Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

to the voluntary causing of death or of any other harm to the

assailant, if the offence which occasions the exercise of the

right be any of the descriptions enumerated therein. Seven

categories of cases are mentioned in Section 100, of which

only categories "First" and "Secondly" are relevant in the

context of the present case. Category First is cases involving

assault which may reasonably cause the apprehension that

death will otherwise be the consequence of such assault and

category Secondly is cases involving assault which may

reasonably cause the apprehension that grievous hurt will

otherwise be the consequence of such assault. "Assault" as

defined in Section 351 including illustration (a) to the Section

reads thus:

"351. Assault.--Whoever makes any gesture, or any preparation intending or knowing it to be likely that such gesture or preparation will cause any person present to apprehend that he who makes that gesture or preparation is about to use criminal force to that person, is said to commit an assault.

Explanation.--Mere words do not amount to an assault. But the words which a person uses may give to his gestures or preparation such a meaning as may make those gestures or preparations amount to an assault.

Illustrations Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

(a) A shakes his fist at Z, intending or knowing it to be likely that he may thereby cause Z to believe that A is about to strike Z. A has committed an assault.

               (b)        xxxx

               (c)        x x x x."

In the case on hand, having regard to the evidence let in by

the prosecution, it can certainly be held that the deceased had

not only assaulted the first accused but also voluntarily caused

hurt to him. But, the question is whether the assault

committed by the deceased was sufficient to cause a

reasonable apprehension among the accused that death or

grievous hurt will otherwise be the consequence of such

assault.

21. It is difficult to judge the nature of

apprehension which a person, in a given case, reasonably

entertains in such circumstances requiring him to act on the

spur of the moment when he finds himself or another

assaulted, by a number of persons and such situations have to

be judged in the light of what happens on the spur of the

moment at the spot and keep in view of the normal course of

human conduct as to how a person would react under such Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

circumstances in a sudden manner within an instinct of self-

preservation. It is trite that such situations have to be judged

from the subjective point of view of the person concerned who

is confronted with such a situation at the spot and cannot be

subjected to any microscopic and pedantic scrutiny [See

Wassan Singh v. State of Punjab, (1996) 1 SCC 458]. It is also

trite that the burden of establishing the plea of private defence

is on the accused and the burden stands discharged by

showing preponderance of probabilities in favour of that plea

on the basis of materials on record. In determining that

question of fact, the court must consider all the surrounding

circumstances and if the circumstances show that the right of

private defence was legitimately exercised, it is open to the

court to consider such a plea. It was held by the Apex Court in

Buta Singh v. State of Punjab, (1991) 2 SCC 612 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. It was also held by the Apex Court in the said case

that in moments of excitement and disturbed mental Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

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 by 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 marginal

overstepping [See James Martin v. State of Kerala, (2004) 2 SCC

203]. The facts of the case need to be appreciated keeping in

mind the said principles.

22. There is nothing on record to indicate that the

deceased and injured carried any weapon with them when they

detached themselves from the procession and proceeded to

the scene of occurrence in front of the shop of the first

accused. Even though it has come out in evidence that

participants of the procession carried flags of their political

party tied to poles, it is not clear from the materials as to

whether the deceased and his companions namely, PW1 and

Sajeer carried flags tied to poles when they proceeded to the Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

scene of occurrence after detaching themselves from the

procession. It has also come out in evidence that the deceased

and his companions were part of a group of about 75

individuals who participated in the procession with flags of

their political party tied to poles. In other words, it could be

held without an iota of doubt that it is on the strength of

persons who participated in the procession that the deceased

and his companions questioned the accused on their conduct

in teasing and howling at them. Similarly, it can also be held

that it is on the strength of persons who participated in the

procession that the deceased went to the extent of beating the

first accused for, even assuming that the accused and others

teased the deceased, PW1 and Sajeer and howled at them, one

is not expected, having regard to the common course of

natural events and human conduct to beat the person who

teased them. We take this view also for the reason that even

though it is alleged by the prosecution that the accused hurled

offensive words at the deceased and others, what was deposed

by PW3 was only that the accused talked in such a way so as

to tease the participants of the procession when the procession Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

was going on. Yet another reason for us to hold so is that PW1,

who deposed that the accused used offensive words at the

deceased and others, conceded in cross-examination, that he

had not disclosed the offensive words allegedly used by the

accused while giving his statement to the police. There can be

no doubt to the fact that the conduct of the deceased in

beating the first accused provoked the first accused and it was

under that circumstance that the first accused went inside his

shop and took out a pair of scissors from there to attack the

deceased and others. However, it is not clear from the

materials as to whether the first accused was justified in his

conduct to the above extent to protect his body from the

attack of the deceased and others at that stage. Be that as it

may, as noted, it was at that stage that the third accused took

out MO2 pair of scissors from the scene of occurrence. True,

the evidence tendered by the prosecution witnesses is not

consistent as regards the place from where the third accused

secured the pair of scissors. While it was deposed by PW1 that

even the third accused took the pair of scissors from the scene

of occurrence, the stand taken by PW3 in his evidence was that Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

he took out the said weapon from the shop of the first accused.

Be that as it may, the benefit of that doubt should certainly go

in favour of the accused. Inasmuch as it is admitted by the

prosecution that the deceased caused hurt to the first accused,

we have no doubt in our minds that the situation at the scene

at the relevant point of time was such that it was necessary for

the accused to repel the force as part of self defence and they

were justified under that circumstance to have had invoked

their right of private defence. The decision of this Court in

Thomas @ Thomachan (supra) cited by the learned Public

Prosecutor was a case where the allegation against the

accused was that he criminally trespassed into the residence of

the victim and caused his death by stabbing the victim with a

knife. The contention put forward by the accused was that the

deceased attempted to assault him with bricks. It was in that

circumstances, this court took the view that even if the

contention of the accused is accepted for the sake of

arguments, still the accused cannot plead his right of private

defence against the above assault since it was he who

commenced the commission of the crime of criminal trespass Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

by trespassing into the property of the deceased. The said

judgment, according to us, may not have any application to the

facts of the present case. In the case at hand, merely because

the accused teased the participants of the procession and

howled at them, even assuming the same to be true, according

to us, it cannot be said that the accused are aggressors. For

such trivial acts, no one would react in the manner in which the

deceased and others reacted, namely to detach themselves

from the procession and hit the first accused in front of his

shop.

23. At the same time, inasmuch as the deceased

and others were unarmed, we are of the view that the third

accused exceeded the right of private defence available to him

for, while exercising the said right, the act shall not be unduly

disproportionate to the injury which is sought to be averted or

which is reasonably apprehended [See Sikandar Singh v. State

of Bihar, (2010) 7 SCC 477]. Exception 2 to Section 300 IPC

provides that culpable homicide is not murder, if the offender,

in the exercise in good faith of the right of private defence of

person or property, exceeds the power given to him by law and Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

causes the death of the person against whom he is exercising

such right of defence without premeditation, and without any

intention of doing more harm than is necessary for the purpose

of such defence. The fact that there was no premeditation on

the part of the third accused to cause the death of the victim

cannot be disputed. In the nature of the occurrence that took

place, according to us, it cannot be contended that the third

accused had any intention of causing more harm than was

necessary for the purpose of defence, especially since there

was no motive for him to have had inflicted such an injury on

the deceased. In the above circumstances, according to us, the

case on hand is one that would fall within the scope of

Exception 2 to Section 300 IPC. If that be so, the third accused

could have been convicted only under Part I of Section 304 IPC.

24. Coming to the sentence part, having regard to

the totality of the facts and circumstances of the case,

according to us, the appropriate sentence to be inflicted on the

first accused for the offence committed by him under Section

324 IPC is imprisonment for a period of six months and the

appropriate sentence to be inflicted on the second accused is Crl.Appeal Nos.931 of 2017 and con. cases 2024:KER:78549

imprisonment for a period of two months. Coming to the

offence committed by the third accused under Part I of Section

304 IPC, according to us, the appropriate sentence to be

inflicted on him is imprisonment for a period of ten years and

to pay a fine of Rs.10,000/- and in default of payment of fine to

undergo simple imprisonment for a period of one month.

25. In the result, the appeals are allowed in part,

altering the conviction of the first accused to the offence

punishable under Section 324 IPC and sustaining the

conviction of the second accused under Section 324 IPC and

also altering the conviction of the third accused to Part I of

Section 304 IPC. The sentence passed against accused 1 to 3

will also stand modified as indicated in paragraph 24 above.

The bail bond, if any, executed by the second

accused will stand cancelled. Registry is directed to

communicate the above order forthwith to the concerned

prison, where accused 1 and 3 are undergoing incarceration.

Sd/-

P.B.SURESH KUMAR, JUDGE.

Sd/-

C.PRATHEEP KUMAR, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter