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

State Of Uttarakhand vs Sartaj
2024 Latest Caselaw 960 UK

Citation : 2024 Latest Caselaw 960 UK
Judgement Date : 16 May, 2024

Uttarakhand High Court

State Of Uttarakhand vs Sartaj on 16 May, 2024

                                                Reserved Judgment


    IN THE HIGH COURT OF UTTARAKHAND
                AT NAINITAL

              HON'BLE THE CHIEF JUSTICE MS. RITU BAHRI
                                  AND
                HON'BLE MR. JUSTICE ALOK KUMAR VERMA


                    Reserved on : 10.04.2024
                    Delivered on : 16.05.2024

               CRIMINAL REFERENCE NO. 04 OF 2018

State of Uttarakhand                        ......          Appellant

Versus

Sartaj                                      ......          Respondent

                                 WITH


                 CRIMINAL APPEAL NO. 20 OF 2019

Sartaj                                      ......          Appellant

Versus

State of Uttarakhand                        ......          Respondent

                                 WITH


                 CRIMINAL APPEAL NO. 21 OF 2019

Sartaj                                      ......          Appellant

Versus

State of Uttarakhand                        ......          Respondent


 Presence:-

Mr. J.S. Virk, learned Deputy Advocate General with Mr. Rakesh
Kumar Joshi, learned Brief Holder for the State of Uttarakhand.

Mr. Ram Singh Sammal with Ms. Sarita Bisht, learned counsel for the
accused-appellant Sartaj.


The Court made the following:
                              2




JUDGMENT:

(per Hon'ble the Chief Justice Ms. Ritu Bahri)

A reference has been sent by the IV Additional

Sessions Judge, Haridwar, in S.T. No. 14 of 2017, State

Vs Sartaj, passed vide judgment and order dated

29.11.2018, whereby the respondent Sartaj has been

convicted for the offences punishable under Section 302,

307 of IPC. He has been further convicted for the

offence under Section 4/25 of Arms Act, in S.T. No. 15 of

2017. The convict / respondent was sentenced to death

along with a fine of Rs.40,000/- in respect of offence

punishable under Section 302 IPC, and he was further

sentenced to undergo imprisonment for life along with a

fine of Rs.30,000/- in respect of offence punishable

under Section 307 IPC. Convict / respondent has also

been sentenced to undergo six months rigorous

imprisonment in respect of offence punishable under

Section 4/25 of Arms Act along with a fine of Rs.1,000/.

All the sentences were directed to run concurrently,

except the death penalty. Against said judgment and

order, criminal appeals have also been filed by the

convict.

2) Prosecution story, in brief, is that on

24.09.2016, at around 02:35 A.M., a complaint was

submitted by the complainant Arif to the S.H.O., P.S.

Ranipur, District Haridwar, stating therein that on

24.09.2016, at about 01:00 A.M. in the night, when he

was sleeping with his family at his house, Raddu, who

lives in the back street, came to his house with

Shahzad's children Ruhi, Rihaan, Khushi and Ayaan and

told the complainant that accused Sartaj has murdered

his sister-in-law Rukhsana by stabbing her and slitting

her throat, and accused Sartaj was stabbing Shahzad

outside Shamsher's house. Accused had also attacked

Khushi with knife in order to kill her, but Raddu saved

Khushi. Raddu had come to leave the children in the

house of complainant Arif. On this, the complainant

immediately left the children with his mother and rushed

with Raddu, when the complainant reached outside

Shahzad's house, he found many people gathered

outside the house. Shahzad's body was lying outside the

house in front of Shamsher's gate and the villagers had

locked accused Sartaj inside the house, then the police

also came. The police opened the door and arrested

accused Sartaj with a knife. When the complainant and

Raddu went inside the house, they saw that Rukhsana's

body was lying on the left side.

3) After the complaint was made Case Crime No.

248 / 2016, under Section 302, 307 IPC, and Case Crime

No. 246 / 2016, under Section 4/25 Arms Act, were

registered at P.S. Ranipur. The Investigating Officer

investigated the crime, recorded the statements of the

witnesses, inspected the site, prepared a map, and after

completion of investigation, filed charge sheet against

the accused under Sections 302, 307 IPC, and one under

Section 4/25 Arms Act.

4) Thereafter, on 16.12.2016, learned Additional

Chief Judicial Magistrate, Haridwar took cognizance of

the matter, and committed the case for trial in the court

of Sessions. On 16.01.2017, learned Sessions Judge,

Haridwar framed charges under Section 302, 307 IPC,

and one under Section 4/25 of Arms Act against the

accused Sartaj. The accused pleaded not guilty and

claimed to be tried.

5) To prove its case, prosecution got examined

P.W.1 Raddu, P.W.2 Khushi, P.W.3 Ruhi, P.W.4 Arif,

P.W.5 S.I. Shyam Singh, P.W.6 Dr. S.K. Dwivedi, P.W.7

Constable Rajesh Chauhan, P.W.8 Dr. Manoj Kumar

Dwivedi, P.W.9 Aslam, P.W.10 Taufiq, P.W.11 S.I. L.S.

Butola, P.W.12 S.I. Dil Mohan Singh, P.W.13 S.I. Ritu

Raj Singh, P.W.14 Inspector Pradeep Bisht, P.W.15 S.I.

Manish Singh Negi and P.W.16 S.I. Kuldeep Singh.

6) In the documentary evidence on behalf of the

prosecution, copy of the complaint (Ext. A-1), Memo

taking possession of blood and soil (Ext. A-2), Memo

taking possession of clothes, blood and soil (Ext. A-3),

Ms. Khushi's medical certificate (Ext. A-4), Chik FIR (Ext.

A-5), carbon copy of case registered GD (Ext. A-6),

Postmortem reports of Shahzad and Rukhsana (Ext. A-7

and Ext. A-8), Panchayatnama (Ext. A-6), photo of

deceased Shahzad (Ext. A-10), Police Form No. 13 (Ext.

A-11), Police form No. 13 in respect of Shahzad (Ext. A-

12), sample seal (Ext. A-14), Panchayatnama Rukhsana

(Ext. A-14), photo of deceased Rukhsana (Ext. A-15),

police form no. 13 in respect of Rukhsana (Ext. A-16)

sample seal Rukhsana (Ext. A-17), Memo recovery of

FIR No. 246/16 (Ext. A-18), arrest and information

memo of accused Sartaj in FIR No. 248/16 (Ext. A-24

and Ext. A-25), charge sheet of FIR No. 248/16 (Ext. A-

21), site plan of FIR No. 248/16 (Ext. A-22), site plan of

FIR No. 249/16 (Ext. A-24), arrest and information

memo of accused in FIR No. 248/16 (Ext. A-23 and Ext.

A-24), charge sheet of FIR No. 249/16 (Exhibit A-25),

F.S.L. report (Ext. A-26) were presented.

7) After the prosecution evidence was over, the

statement of accused was recorded under Section 313

Cr.P.C., in which the accused described the alleged

incident to be false and the statements of witnesses

were called false. The accused refused to give

evidence in defence. It was also stated that Sakshi,

Raddu and his son had beaten the accused in the past,

and they had a grudge against him. It was Raddu and

his son who had committed the murder of Shahzad and

Rukhsana, locked the accused in the room along with

the dead bodies and bolted it from outside, and the

police came and got the room opened. It was further

stated by the accused that he had not committed the

said murders.

8) P.W.5 S.I. Shyam Singh, P.W.7 Constable

Rajesh Chauhan, P.W.11 S.I. L.S. Butola, P.W.12 S.I.

Dil Mohan Singh, P.W.13 S.I. Ritu Raj Singh, P.W.14

Inspector Pradeep Bisht, P.W.15 S.I. Manish Singh

Negi and P.W.16 S.I. Kuldeep Singh have adduced

their evidence and have been examined by the Court

as official witnesses.

9) The registration of FIR against the accused

has been proved by P.W.7 Constable Rajesh Chauhan.

Investigation of the case was conducted by P.W.13

S.I. Ritu Raj Singh and P.W.14 Inspector Pradeep

Bisht. As per the evidence given by P.W.9 Aslam and

P.W.10 Taufiq, they were living near the place of

incidence and were present at the spot along with

others when commotion broke out on 24.09.2016.

They had seen accused Sartaj holding a bloodstained

knife in his right hand, and they saw the body of

deceased Shahzad lying soaked in blood outside the

house, and body of deceased Rukhsana was lying at

the verandah of the house. She was lying soaked in

blood with injuries suffered from sharp weapon.

When the police reached the spot and opened the

door of Shahzad's house, they saw that the accused

Sartaj was standing with a knife soaked in blood, and

dead body of deceased Rukhsana was lying nearby.

The dead body of Rukshana had knife injuries and a

knife was recovered from the right hand of accused

Sartaj. P.W.10 Taufiq also proved this fact, that he

was resident of this village and after hearing the

commotion he rushed to the spot with his licensed

gun in a vehicle. When he reached there, he saw that

Shahzad had been murdered and his dead body was

lying on the road. The dead body was lying almost in

front of Shamsher's house and Sartaj was standing at

his door with a knife in his right hand which was

soaked in blood, his right hand was also stained with

blood. On seeing P.W.10, accused Sartaj went inside

the house and locked it from inside, and P.W.10 and

others bolted the house from outside. P.W.10

informed the police through Israr's phone, on which

the police reached the spot and arrested accused

Sartaj along with a knife from inside the room of the

house of Shahzad.

10) P.W.12 S.I. Dil Mohan Singh, P.W.14

Inspector Pradeep Bisht have also supported the

prosecution version that P.W.9 Aslam and P.W.10

Taufiq had reached the place of incident after hearing

the commotion and found the deceased Shahzad lying

outside his house. Rukhsana was seen dead soaked

in blood with injuries from a sharp weapon. Her body

was lying in verandah of the same house.

11) P.W.6 Dr. S.K. Dwivedi had deposed that

injuries found on the back side of the right thumb,

and on the front of right side of chest of P.W.2 Khushi

could have been caused by a sharp weapon, or a

sharp object. P.W.2 Khushi is the daughter of

deceased Rikhsana and Shahzad, who was also

assaulted by accused Sartaj, but was saved. P.W.8

Dr. Manoj Kumar Dwivedi, who conducted the

postmortem examination on the dead bodies, has also

expressed the opinion that on physical examination of

deceased Shahzad and Rukhsana the injuries were

found to be caused by sharp weapon, and the cause

of death was due to shock and haemorrhage as a

result of ante mortem injuries. The police had

recovered the knife used in the murder and the

clothes worn by the accused at the time of incident

recovered from the accused on the spot. The knife,

clothes of the accused, plain soil & bloodstained soil,

and bloodstained pieces of floor taken from the spot

were sent to the Forensic Science Laboratory,

Dehradun for testing. The investigation reports of

which were at Sl. Nos. 489 / 1 and 489 / 4. The

investigation reports confirmed the presence of

human blood on the clothes of the accused, on the

knife used in the commission of murder, and on blood

soaked soil & pieces of floor. The above said reports

were found to be admissible in evidence under

Section 293 of Cr.P.C., and as per these reports there

were marks on the floor and on the knife used in the

murder. It was confirmed that there was human

blood on the bloodstained soil and pieces of floor, and

hence this led to proving the guilt of accused Sartaj in

the commission of crime of murder.

12) Another witness to this incident was P.W.3

Ruhi, daughter of Rukhsana and Shahzad. P.W.3 Ruhi

was an eyewitness, aged 13 years. She confirmed

the fact that accused Sartaj used to live in their

house. Accused Sartaj had stolen Rs.50,000/- from

his father. Her father told Sartaj to return

Rs.25,000/- and keep the remaining Rs.25,000/-.

This happened in the evening of 24.09.2016, but

accused Sartaj did not say anything at that time.

Everybody had dinner, but her mom and dad did not

eat due to tension and neither did the accused. At

01:00 A.M., in the night, the door of the room in

which P.W.2 Khushi, P.W.3 Ruhi and her brothers

were sleeping along with their parents was knocked

by accused Sartaj. P.W.3 Ruhi's father opened the

door. The accused Sartaj stabbed her father several

times with the knife in the stomach. When her

mother Rukhsana came from behind and tried to free

Shahzad from the accused Sartaj, she was also

attacked with knife in the stomach and hands by the

accused Sartaj. P.W.2 Khushi, another eyewitness,

aged 7 years, corroborated the evidence given by

P.W.3 Ruhi. P.W. 2 Khushi was also attacked with the

knife on her hand and chest by accused Sartaj. P.W.1

Raddu came to the spot and saved them from

accused Sartaj and took them to P.W.4 Arif's house.

P.W.2 Khushi was a minor, aged 07 years, and her

evidence was recorded before the court by the

Presiding Officer. P.W.2's evidence was recorded only

after examining her competency to give evidence, and

finally, she was found to be competent witness.

13) P.W.1 Raddu is another eyewitness of the

incident, and he clearly stated in his evidence that he

lives in front of the house of the deceased Shahzad.

On 24.09.2016, due to commotion in the night, he

reached on the spot and saw the accused with

Shahzad. Accused was stabbing Shahzad with a knife

and when Rukhsana came to save deceased Shahzad,

accused Sartaj also stabbed Rukhsana with the knife,

and also stabbed P.W.2 Khushi with the knife. P.W.1

Raddu saved Khushi from accused Sartaj and took the

children to Arif's house in the lane behind the place of

incident.

14) Keeping in view the evidence given by

P.W.1 Raddu, P.W.2 Khushi, and that of P.W.3 Ruhi

which were corroborative in nature and, moreover,

the evidence given by P.W.1 Raddu which has been

confirmed by P.W.4 Arif, who stated that in the night

of 24.09.2016, P.W.1 Raddu came from the house of

deceased Shahzad with children of the deceased and

told him that accused Sartaj had stabbed his sister-in-

law to death and is stabbing Shahzad. P.W.1 also told

P.W.4 that accused Sartaj also attacked P.W.2

Khushi, but he saved Khushi. The evidence given by

P.W.4 has also been corroborated by the evidence

given by P.W.1 Raddu. The evidence given by P.W.1

Raddu has been corroborated and confirmed by P.W.4

Arif, who stated that in the night of 24.09.2016,

P.W.1 had come to his house with the children of

Shahzad and told him that Sartaj had committed

murder of Shahzad and Rukhsana, and also injured

P.W.2 Khushi. P.W.1 Raddu had rescued the children

from the accused and brought them in the house of

P.W.4.

15) The lower court held that as per the

evidence given by P.W.1, P.W.2, P.W.3 and P.W.4,

and the evidence adduced by P.W.7 Dr. Manoj Kumar

Dwivedi with respect to injuries inflicted on the person

of P.W.2 Khushi, these evidence were sufficient to

hold that accused Sartaj had committed the crime,

and P.W.1 Raddu was an independent witness, and

had no reason to falsely implicate the accused, and no

evidence has been led by the defence to show that

accused had been falsely implicated in the

commission of crime.

16) As per the evidence given by P.W.12 S.I.

Dil Mohan Singh, P.W.14 Inspector Pradeep Bisht,

who stated that after hearing the commotion at the

place of incident, P.W.9 Aslam and P.W.10 Taufiq

reached the spot and saw the accused standing at the

door with a bloodstained knife in his right hand, and

the body of Rukhsana was seen lying soaked with

blood in the verandah of the house. The investigation

reports, which were at Sl. Nos. 489 / 1 and 489 / 4 on

record, confirmed the presence of human blood on

the bloodstained clothes of the accused & the knife,

bloodstained soil & pieces of floor.

17) Accused Sartaj in his statement recorded

under Section 313 Cr.P.C. only stated that he had

been falsely implicated in this case. He further stated

that P.W.1 Raddu and his son had beaten him in the

past and P.W.1 had a grudge against him. Shahzad

and Rukhsana were murdered by Raddu and his son,

who locked the accused with the dead bodies in the

room, and locked the room from outside. He had not

committed any murder, and had been falsely

implicated in the crime. However, no evidence in

defence has been adduced.

18) The court below also took note of the fact

that bloodstained soil and bloodstained pieces of floor

and the clothes worn by the accused at the time of

incident were taken into possession and panchnama

proceedings along with photo corpse, specimen seal,

corpse specimen seal, formal form were prepared.

19) These facts along with the testimony given

by prosecution witnesses P.W.4 Arif, P.W.5 S.I.

Shyam Singh, P.W.9 Aslam, P.W.10 Taufiq, P.W.11

S.I. L.S. Butola and P.W.14 Inspector Pradeep Bisht

were found reliable, and were found proved beyond

reasonable doubt against the accused Sartaj.

20) The court below held that they were reliable

witnesses and had proved the fact to the best of their

ability. The eyewitness account given by P.W.1

Raddu, P.W.2 Khushi, P.W.3 Ruhi and P.W.4 Arif,

being eyewitnesses, had confirmed the chain of

events coupled with the medical evidence given by

P.W.6 Dr. S.K. Dwivedi and P.W.8 Dr. Manoj Kumar

Dwivedi, which were sufficient to return a finding that

the murder of Shahzad and Rukhsana had been

committed by accused Sartaj, who had also made

murderous attack on P.W.2 Khushi.

21) The trial court further proceeded to

examine the cause of incident in the case. As per the

evidence given by P.W.2 Khushi and P.W.3 Ruhi, on

the evening of the day of incident, Shahzad had asked

accused Sartaj to return Rs.25,000/- out of

Rs.50,000/-. There was an altercation between them

and due to this tension parents of P.W.2 and P.W.3

did not eat dinner, and even accused Sartaj did not

eat dinner. Deceased Shahzad had stated that if an

amount of Rs.50,000/- was not given back to him by

accused Sartj, he will go to the police and make a

complaint that Rs.50,000/- had been stolen by

accused Sartaj. At this stage, accused Sartaj had

threatened the deceased Shahzad that if any action

was taken against him, Shahzad would be punished

and the outcome will not be good. The above reason

to kill deceased Shahzad and deceased Rukhsana was

also made out. At the same time, the defence did not

show anything on record whether anyone else had

any motive for committing the murder of Shahzad

and Rukhsana.

22) The defence taken by the accused Sartaj in

his statement under Section 313 Cr.P.C. was that the

murder had been committed by P.W.1 Raddu and his

son. Since this fact was very well known to the

accused, the burden of proving the same was also on

the accused Sartaj that it was P.W.1 Raddu, who had

a grudge against him, and accused had been falsely

implicated in the crime. Even if there was any enmity

between the accused and P.W.1 Raddu for sometime,

then only this cannot be made a ground to doubt the

evidence given by eyewitness Raddu, and his

evidence cannot be rejected. P.W.8 Dr. Manoj Kumar

Dwivedi, who had conducted postmortem on the dead

body of deceased Shahzad stated that there were

total 16 injuries caused by sharp weapon on his body.

There was a cut wound of 14 x 2.5 cm on the upper

part of neck, and all the arteries and ends of the

throat, breathing pipe and all structures of the

deceased Shahzad's neck were cut. As per the

postmortem report of deceased Rukhsana it was

revealed that she had received 16 injuries on her

body with sharp weapon and three injuries on the

throat and injury No. 1 was a cut wound on the upper

part of the throat measuring 13 x 1.5 cm, and trachea

of the throat has been damaged. The end and the

artery were cut. Injury No. 14 reveals a deep wound

on the stomach. It was also mentioned that intestine

and surface of the deceased were coming out. It was

held by the court below that accused Sartaj had

intention to kill the deceased Shahzad and deceased

Rukhsana by causing such deep wounds on their

person with a sharp weapon on their necks. The

recovery of knife used in the murder from accused

Sartaj by the prosecution on 24.09.2016, and the

recovery has been proved by P.W.5, P.W.10, P.W.12

and P.W.14 from the accused Sartaj on 24.09.2016.

With regard to the cloth worn by the accused Sartaj,

the same were seized and panchnama proceedings

were conducted along with photo corpse, specimen

stamp, corpse specimen stamp, formal form, were

prepared. It is noteworthy that on these facts, the

evidence of prosecution witnesses P.W.1 Arif, P.W.5

S.I. Shyam Singh, P.W.9 Aslam, P.W.10 Taufiq,

P.W.11 S.I. L.S. Butola, P.W.14 Inspector Pradeep

Bisht have been found reliable and they have proved

the above facts to the best of their ability.

23) Having heard learned counsel for the

parties, and after going through the evidence brought

on record, the trial court came to the conclusion that

it was only accused Sartaj and no one else, who had

committed the crime. The Trial Court, accordingly,

convicted accused Sartaj for the offences punishable

under Section 302, 307 IPC, and one punishable

under Section 4/25 Arms Act. Convict Sartaj was

sentenced with death penalty for the offence

punishable under Section 302 IPC. He was further

sentenced to imprisonment for life in respect of

offence punishable under Section 307 IPC, and six

months rigorous imprisonment for the offence

punishable under Section 4/25 Arms Act. All the

sentences were directed to run concurrently except

the death penalty.

24) After hearing learned counsel for the

accused Sartaj, as well as learned Deputy Advocate

General for the State, at length, no ground is made

out to interfere with the findings recorded by the trial

court with respect to the fact that it was accused

Sartaj who had committed murder of Shahzad and

Rukhsana with a sharp weapon, a knife, and inflicted

injuries on the person of P.W.2 Khushi, who was

present on the spot, with the same knife.

25) Now the question which arises for

consideration of this Court is whether death penalty

should be imposed or imprisonment for life is an

adequate sentence. This question has triggered a

debate throughout the globe all these years. Human

Right Activists have been for imprisonment for life

and abolition of death penalty, whereas the

protagonists of those who have lost their sole bread

earners have been propagating and advocating for

death penalty. These are two swings of the pendulum

which are to be measured by the courts while

imposing sentence. We have tried to encapsulate the

decisions which have been rendered by the Supreme

Court of India after independence in this regard.

26) In 1973, the Supreme Court in the case of

Jagmohan Singh Vs State of U.P. (1973) 1 SCC 20,

examined the question whether death sentence awarded

by a court under Section 302 of Indian Penal Code, 1880

was violative of sub-clause (1) of Article 19 of the

Constitution. As per Sub-Section (5) of Section 367 of

Criminal Procedure Code, there was a discretion with the

court either to award capital sentence or life

imprisonment. The Supreme Court held that Article 19

of the Constitution does not directly deal with the

freedom to live. It is not included in the seven freedoms

mentioned in that Article. As far as India is concerned,

capital punishment cannot be described as unusual

because that kind of punishment has been with us from

ancient times right up to the present day though the

number of offences for which it can be imposed has

continuously changed. The framers of our Constitution

were well aware of the existence of capital punishment

as a permissible punishment under the law. The other

Articles in the Constitution, viz., Section 72(1)(c), 72(3),

21 and 134 and Sections 401 and 402 of the Code of

Criminal Procedure and the Entries 1 and 2 in List III of

the Seventh Schedule, all indicate that capital sentence

has not been regarded per se as unreasonable or not in

the public interest.

27) After the amendment by Act 26 of 1955, it

was left to the judicial discretion of the court whether

the death sentence or the lesser sentence should be

imposed. Article 14 cannot be invoked in matters of

judicial discretion. If the law has given to the Judges

wide discretion in matter of sentence to be exercised by

him after balancing all the aggravating and mitigating

circumstances of the crime, it will be impossible to say

that there would be at all any discrimination, since facts

and circumstances of one case can hardly be the same

as the facts and circumstances of another. In a criminal

trial, the accused who is charged for murder knows that

he is liable to sentence of death in the committing court

itself. The accused has a right to examine himself as a

witness, and thereafter, give evidence on the material

facts. He and his counsel are at liberty to address the

court not merely on the question of guilt but also on the

question of sentence, and so on. After the prosecution

and the accused have had their full say, the court is

principally concerned with the facts and circumstances,

whether aggravating or mitigating, which are connected

with the particular crime under inquiry. In this

backdrop, the procedure established by law cannot be

said to be unconstitutional under Article 21.

28) The Supreme Court also examined several

studies made by Western Scholars to show the

ineffectiveness of capital punishment either as a

deterrent or as an appropriate retribution. The Supreme

Court Judges in the above study observed that social

conditions are different and also the general intellectual

level. The only authoritative study in India is that of the

Law Commission of India published in the year 1967.

One the basis of its conclusions it is difficult to hold that

capital punishment as such is unreasonable or not

required in public interest. The policy of the law in

giving a very wide discretion in the matter of

punishment to the Judge has its origin and impossibility

of laying down standards.

29) The impossibility of laying down standards is

at the very core of the Criminal Law as administered in

India which invests the Judges with a very wide

discretion in the matter of fixing the degree of

punishment. This discretion in the matter of sentence is

liable to be corrected by superior courts. Laying down of

standards to the limited extent possible as was done in

the Mode Judicial Code would not serve the purpose.

The exercise of judicial discretion of well-recognised

principles is, in the final analysis, the safest possible

safeguards for the accused. The Code of Criminal

Procedure lays down a detailed procedure and this

procedure is limited to the finding of the guilt. The

Supreme Court finally held that it was necessary to

emphasize that the court was principally concerned with

the facts and circumstances, whether aggravating or

mitigating, which are connected with the particular crime

under inquiry.

30) In paragraph 29 of the Jagmohan's case

(supra), the Supreme Court observed as under :

"However, it is necessary to emphasize that the court is principally concerned with the facts and circumstances, whether aggravating or mitigating, which are connected with the particular crime under inquiry. All such facts and circumstances are capable of being proved in accordance with the provisions of the Indian Evidence Act in a trial regulated by the Cr.P.C. The trial does not come to an end until all the relevant facts are proved and the counsel on both sides have an opportunity to address the court. The only thing that remains is for the judge to decide on the guilt and punishment and that is what Sections 306(2) and 309(2), Cr.P.C. purport to provide for. These provisions are part of the procedure established by law and, unless it is shown that they are invalid for any other reasons, they must be regarded as valid. No reasons are offered to show that they are constitutionally invalid, and, hence, the death sentence imposed after trial in accordance with the procedure established by law is not unconstitutional under Article

21."

31) Thereafter, in Bachan Singh Vs State of

Punjab (1980) 2 SCC 684, a larger bench of Supreme

Court consisting of five judges has affirmed the view

taken in Jagmohan's case (supra), and has affirmed the

proposition that the provisions of death penalty for an

offence punishable under Section 302 IPC, and the

sentencing procedure laid down in sub-section (3) of

Section 354 of Criminal procedure Code, requires that

special reasons have to be recorded for awarding a

death penalty, and these provisions are not violative of

Article 14, 19 and 21.

32) While approving the judgment in Jagmohan's

case (supra), the Supreme Court also referred to the

new provision in sub-section (3) of Section 354 of the

Criminal Procedure Code, 1973, that award of death

sentence was an exception to be made for "exceptional

reasons" founded on grave circumstances of the

particular case relating to the crime and the criminal.

33) In Paragraphs 160, 161 & 162 of the Supreme

Court judgment rendered in Bachan Singh's case

(supra), it has been observed as under :

"160. In the light of the above conspectus, we will now consider the effect of the aforesaid legislative changes on the authority and efficacy of the propositions laid down by this Court in Jagmohan's case. These propositions may be summed up as under:

(i) The general legislative policy that underlies the structure of our criminal law, principally contained in the Indian Penal Code and the Criminal Procedure Code, is to define an offence with sufficient clarity and to prescribe only the maximum

punishment therefor, and to allow a very wide discretion to the Judge in the matter of fixing the degree of punishment.

With the solitary exception of Section 303, the same policy permeates Section 302 and some other sections of the Penal Code, where the maximum punishment is the death penalty.

(ii)(a) No exhaustive enumeration of aggravating or mitigating circumstances which should be considered when sentencing an offender, is possible. "The infinite variety of cases and facets to each case would make general standards either meaningless 'boiler plate' or a statement of the obvious that no Jury (Judge) would need." (Referred to McGoutha v. California, (1971) 402 US 183.

(b) The impossibility of laying down standards is at the very core of the criminal law as administered in India which invests the Judges with a very wide discretion in the matter of fixing the degree of punishment.

(iii) The view taken by the plurality in Furman v. Georgia, 408 US 238 (1972), decided by the Supreme Court of the United States, to the effect, that a law which gives uncontrolled and un-guided discretion to the Jury (or the Judge) to choose arbitrarily between a sentence of death and imprisonment for a capital offence, violates the Eighth Amendment, is not applicable in India. We do not have in out Constitution any provision like the Eighth Amendment, nor are we at liberty to apply the test of reasonableness with the freedom with which the Judges of the Supreme Court of America are accustomed to apply "the due process" clause. There are grave doubts about the expediency of transplanting western experience in our country. Social conditions are different and so also the general intellectual level. Arguments which would be valid in respect of one area of the world may not hold good in respect of another area.

(iv)(a) This discretion in the matter of sentence is to be exercised by the Judge judicially, after balancing all the aggravating and mitigating circumstances of the crime.

(b) The discretion is liable to be corrected by superior courts. The exercise of judicial discretion on well-recognised principles is, in the final analysis, the safest possible safeguard for the accused.

In view of the above, it will be impossible to say that there would be at all any discrimination, since crime as crime may appear to be superficially the same but the facts and circumstances of a crime

are widely different. Thus considered, the provision in Section 302, Penal Code is not violative of Article 14 of the Constitution on the ground that it confers on the Judges an unguided and uncontrolled discretion in the matter of awarding capital punishment or imprisonment for life.

(v)(a) Relevant facto and circumstances impinging on the nature and circumstances of the crime can be brought before the Court at the pre- conviction stage, notwithstanding the fact that no formal procedure for producing evidence regarding such facts and circumstances had been specifically provided. Where counsel addresses the Court with regard to the character and standing of the accused, they are duly considered by the Court unless there is something in the evidence itself which belies him or the Public Prosecutor challenges the facts.

(b) It is to be emphasised that in exercising its discretion to choose either of the two alternative sentences provided in Section 302, Penal Code, "the Court is principally concerned with the facts and circumstances whether aggravating or mitigating, which are connected with the particular crime under inquiry. All such facts and circumstances are capable of being proved in accordance With the provisions of the Indian Evidence Act in a trial regulated by the Cr.P.C. The trial does not come to an end until all the relevant facts are proved and the counsel on both sides have an opportunity to address the Court. The only thing that remains is for the Judge to decide on the guilt and punishment and that is what Sections 306(2) and 309(2), Cr.P.C. purport to provide for. These provisions are part of the procedure established by law and unless it is shown that they are invalid for any other reasons they must be regarded as valid. No reasons are offered to show that they are constitutionally invalid and hence the death sentence imposed after trial in accordance with the procedure established by law is not tin- constitutional under Article 21. (emphasis added).

161. A study of the propositions set out above, will show that, in substance, the authority of none of them has been affected by the legislative changes since the decision in Jagmohan's case. Of course, two of them require to be adjusted and attuned to the shift in the legislative policy. The first of those propositions is No. (iv)(a) which postulates, that according to the then extant CrPC both the alternative sentences provided in Section 302, Penal

Code are normal sentences, and the court can, therefore, after weighing the aggravating and mitigating circumstances of the particular case, in its discretion, impose either of those sentences. This postulate has now been modified by Section 354(3) which mandates the Court convicting a person for an offence punishable with death or, in the alternative with imprisonment for life or imprisonment for a term of years, not to impose the sentence of death on that person unless there are "special reasons" - to be recorded - for such sentence. The expression "special reasons" in the context of this provision, obviously means "exceptional reasons" founded on the exceptionally grave circumstances of the particular case relating to the crime as well as the criminal. Thus, the legislative policy now writ large and clear on the face of Section 354(3) is that on conviction for murder and other capital offences punishable in the alternative with death under the Penal Code, the extreme penalty should be imposed only in extreme cases.

162. In this view we are in accord with the dictum of this Court in Balwant Singh v. State of Punjab , 1976 SCC (Cri) 43, wherein the interpretation of Section 354(3) first came up for consideration. After surveying the legislative background, one of us (Untwalia, J.) speaking for the court, summed up the scope and implications of Section 354(3), thus:

Under this provision the Court is required to state the reasons for the sentence awarded and in the case of sentence of death, special reasons are required to be stated. It would thus be noticed that awarding of the sentence other than the sentence of death is the general rule now and only special reasons, that is to say, special facts and circumstances in a given case, will warrant the passing of the death sentence. It is unnecessary nor is it possible to make a catalogue of the special reasons which may justify the passing of the death sentence in a case.

While applying proposition (iv)(a), therefore, the Court has to bear in mind this fundamental principle of policy embodied in Section 354(3)."

34) The Supreme Court further observed that

there could be no rigid standards which can be laid down

in the form of guidelines with respect to area of

imposition of death penalty. The purpose of "laying

down standards" meant that 'murder' should be

categorised beforehand according to the degrees of its

culpability and all aggravating and mitigating

circumstances should be exhaustively and rigidly

enumerated so as to exclude all free play of discretion.

Such standardisation was not possible. Firstly, the

degree of culpability cannot be measured in each case;

secondly, criminal cases cannot be categorized where

there are infinite, unpredictable and unforeseeable

variations; thirdly, on such categorisation the sentencing

process will cease to be judicial; and, fourthly, such

standardization or sentencing discretion is a policy

matter belonging to legislation beyond the court's

function. In this backdrop, no rigid standard in this area

can be laid down. Some broad guidelines consistent

with the policy indicated by the legislature in Section

354(3) can be taken. The Court finally has to pay due

regard both to the crime and the criminal. What is

relative weight to be given to the aggravating and

mitigating factors, depends on the facts and

circumstances of a particular case. In many cases, the

extremely cruel or beastly manner of the commission of

murder is itself a demonstrated index of the depraved

character of the perpetrator. Hence, it is not desirable

to consider the circumstances of the crime and the

circumstances of the criminal in two separate watertight

compartments. The Judges should never be

bloodthirsty. Hence, courts aided by the broad

illustrative guidelines will discharge the onerous function

with evermore scrupulous care and humane concern. As

per the legislative policy guidelines in sub-section (3) of

Section 354, i.e., for the person convicted of murder, life

imprisonment is the rule and death sentence an

exception. A real and abiding concern for the dignity of

human life postulates resistance to taking a life through

law's instrumentality. That ought not to be done save in

the rarest of rare cases when the alternative option is

unquestionably foreclosed.

35) The Supreme Court, thereafter, in Machhi

Singh and others Vs State of Punjab, (1983) 3 SCC

470, followed the guidelines laid down by it in Bachan

Singh's case (supra), and examined the case of a death

sentence imposed on Machhi Singh, Kashmir Singh,

Jagir Singh by the Sessions Court as confirmed by the

High Court. They confirmed the death sentence awarded

to the above said three accused. While, affirming the

death sentence, in paragraph 32 of said judgment, the

Supreme Court observed as under :

"32. The reasons why the community as a whole does not endorse the humanistic approach reflected in 'death sentence-in-no-case' doctrine are not far to seek. In the first place, the very humanistic edifice is constructed on the foundation of 'reverence for life' principle. When a member of the community violates this very principle by killing another member, the society may not feel itself bound by the shackles of this doctrine. Secondly, it has to be realized that every member of the community is able to live with safety without his or her own life being endangered because of the protective arm of the community and on account of the rule of law enforced by it. The every existence of the rule of law and the fear of being brought to book operates as a deterrent of those who have no scruples in killing others if it suits their ends. Every member of the community owes a debt to the community for this protection. When ingratitude is shown instead of gratitude by 'killing' a member of the community which protects the murderer himself from being killed, or when the community feels that for the sake of self- preservation the killer has to be killed, the community may well withdraw the protection by sanctioning the death penalty. But the community will not do so in every case. It may do so 'in rarest of rare cases' when its collective conscience is so shocked that it will expect the holders of the judicial power centre to inflict death penalty irrespective of their personal opinion as regards desirability or otherwise of retaining death penalty. The community may entertain such a sentiment when the crime is viewed from the platform of the motive for, or the manner of commission of the crime, or the anti- social or abhorrent nature of the crime."

36) All the three accused had murdered two

innocent and helpless women named Ghamo Bai and

Rajo Bai in a helpless and defenceless state in their own

house. A couple namely Bishan Singh and his wife Paro

Bai were killed in similar circumstances. Sahib Singh,

Mukhtiar Singh, Manto Bai, Palo Bai and Jita Singh were

killed by five men including Machhi Singh and Jagir

Singh. They put to death a young newly married couple

and rendered a young woman a widow. The appeal filed

by above accused was dismissed by the Supreme Court

following the guidelines indicated in Bachan Singh's case

(supra).

37) Recently, the Supreme court in the case of

Digambar Vs The State of Maharashta, 2023 2 CriCC

647, had an occasion to examine whether death penalty

could be awarded in case of an honour killing. In that

case, the Supreme Court observed that the appellant

Digambar was a young boy of 25 years at the time of

incident and had not acted in a brutal manner as there

was one single injury inflicted on both deceased. As far

as offence punishable under Section 302 is concerned,

the Supreme Court held that the prosecution had

established that the deceased and accused persons left

the house together and soon thereafter the death of

deceased person had occurred. The accused were held

guilty of the offence punishable under Section 302 IPC.

However, keeping in view the fact that appellant

Digambar was 25 years of age, it was not considered to

be a 'rarest of rare' case. He was held to be not a

person with criminal mindset and criminal records, and

in this backdrop, the sentence of capital punishment was

committed to life imprisonment. The Supreme Court

had also taken into account the report of the Probation

Officer. As per said report, the Sarpanch and people of

the village had stated that inter-caste marriage of

deceased friend Govind and deceased sister Pooja was

putting social pressure and being angry about it, the

incident took place in sudden provocation by Digambar.

However, overall behaviour of Digamber was found to be

good.

38) The Supreme Court also referred to the case

of Gandi Doddabasappa alias Gandhi Basavaraj Vs

State of Karnataka, (2017) 5 SCC 415, wherein the

accused had committed murder of his daughter, who

was in the advanced stage of pregnancy. The Supreme

Court had upheld the conviction of the accused in

respect of offence punishable under Section 302 IPC, but

commuted the sentence from capital punishment to

imprisonment for life.

39) Similarly, in the case of Prakash Dhawal

Khairnar (Patil) Vs State of Maharashtra, (2002) 2 SCC

35, the appellant was a Senior Scientific Assistant. He

wiped out his brother's entire family. The Supreme

Court found that this was done by him on account of

frustration as his brother was not partitioning the alleged

joint property. The Supreme Court held that the crime

was heinous and brutal, but the same could not be

considered to be 'rarest of rare' case. It is, however,

held that it was difficult to hold that the accused was a

menace to the society, and that there was no reason to

believe that he could not be reformed or rehabilitated.

40) Also, Mohinder Singh Vs State of Punjab,

(2013) 3 SCC 294, was a case where the accused had

committed murder of his wife and daughter, and the

Supreme Court had held that it could not be considered

to be 'rarest of rare' case to inflict the capital

punishment.

41) In a recent case of Sundar @ Sundarrajan Vs

State by Inspector of Police, 2023 SCC OnLine 310, the

Supreme Court was examining the mitigating

circumstances and the possibility of reformation and

rehabilitation before imposing the death penalty, which

had been highlighted in multiple judgments of the

Supreme Court. The Supreme Court in the appeal filed

by Sundar @ Sundarrajan has also observed that no

such enquiry was conducted with respect to the

possibility of reformation and only the grievous nature of

crime was made basis to award death penalty. In that

case, the appellant was 24 years old, and he had been in

prison for 13 years. He had no prior antecedents and

the jail authorities stated that he had not been involved

in any other case. Keeping in view the above facts, the

Supreme Court held that even though the crime

committed by the appellant is unquestionably grave,

however, it was not appropriate to affirm the death

sentence that was awarded to him. The death sentence

has to be imposed taking it to be a 'rarest of rare' case,

where there is not possibility of reformation in a

criminal. The appellant had kidnapped and murdered

the victim, who was a young child of 07 years of age.

However, since the appellant does not have a

background of being a criminal, and his age was 24

years, and there was scope for reformation, the death

sentence was commuted to 20 years without reprieve or

remission.

42) Supreme Court in the case of B.A. Umesh Vs

Union of India and others, Criminal Appeal No. 1892 of

2022 (arising out of SLP (Crl.) No. 890 of 2022,

decided on 04.11.2022, has also examined the issue

whether delay in execution of death sentence could be a

sufficient ground for substituting death sentence by

imprisonment for life.

In the above matter, the Supreme Court was

examining the case where the execution of death

sentence was due to the delay which took place in

execution of the death sentence due to pendency of

mercy petition and reference was made to a judgment of

Ajay Kumar Pal Vs Union of India and another, 2015

(2) SCC 478. In that case there was a delay of 03 years

and 10 months, which was found to be inordinate and

the delay was not attributed to the accused / petitioner

but the delay was found on account of functionaries and

authorities in question.

43) In paragraph 14 of the above said judgment,

the Supreme Court observed as under :

"Paras 44 and 48 of the decisions of this Court in

Shatrughan Chauhan and another Vs Union of India

and others, (2014) 3 SCC 1, which were quoted in Ajay

Kumar Pal (supra), had laid down that undue long

delay in execution of death sentence would entitle the

condemned prisoner to pray for commuting the death

sentence to that of life imprisonment. The individual

cases were thereafter dealt with in Shatrughan

Chauhan (supra) and paragraph 105 onwards of said

decision show that in cases where there was a delay of

12 years (para 118), 9½ years (para 137), 9½ years

(para 147), 7 years and 8 months (para 161), 5 years

and 8 months (para 175) and 7 years and 5 months

(para 209), the benefit of commutation was extended

by this Court."

44) In the case before the Supreme Court the

mercy petition was received by the Central Government

on 03.03.2011, and it was disposed of on 15.05.2013.

In between, the Ministry of Home Affairs, Government of

India, forwarded the mercy petition to the Principal

Secretary, Home Department, Karnataka so that the

Governor, Karnataka could consider the mercy petition.

Thereafter, in the meantime, on 09.03.2011 in Writ

Petition No. 52 of 2011, preferred by the accused-

appellant, Supreme Court granted stay of execution of

death sentence. Before the Central Government

authorities, the State Cabinet on 07.05.2012, decided to

approve the note prepared by the Home Department

recommending rejection of mercy petition. The

Governor also rejected the mercy petition on

06.06.2012, and subsequently, the matter was referred

to the Central Government on 30.08.2012, and finally,

the Hon'ble President after considering the mercy

petition, rejected the mercy petition on 12.05.2013.

Hence, a period of 02 years and 03 months was taken to

dispose of the mercy petition.

45) In A.G. Perarivalan Vs State through

Superintendent of Police and another, 2022 SCC Online

SC 635, a bench of three Judges of Supreme Court had

commuted the sentence of death to life in a petition filed

under Article 161 of the Constitution keeping in view the

fact that the petition remained pending for 2½ years

with the Hon'ble Governor, despite recommendation of

the State Cabinet for remission of the sentence.

46) In the same judgment, the Supreme Court

examined the case of solitary confinement of a convict

under Section 29 of the Prisons Act, 1894. The law laid

down by the Supreme Court in Sunil Batra Vs Delhi

Administration and others, (1978) 4 SCC 494, and Ajay

Kumar Pal's case (supra), where the convict had been

kept in solitary confinement after awarding the death

sentence till his mercy petition was disposed of was

declared as a long period of incarceration. In the case

before the Supreme Court the solitary confinement was

w.e.f. 2006 to 2016 for a period of 10 years, and hence

it was held that incarceration of 10 years of solitary

confinement would have ill effects on the well-being of

the convict and, in this backdrop, the appellant was

entitled to have the death sentence imposed upon him to

be commuted to death sentence to imprisonment for life,

and finally the Supreme Court held that mercy petition

must be filed within 07 days of the disposal of the appeal

or dismissal of the Special Leave Petition, and the

convict is entitled to file a review petition within 30 days.

47) Applying the ratio of all the judgments as

referred hereinabove, this Court is of the opinion that

the proper exercise of the discretion in respect of the

punishment, as in all cases of exercise of discretion, be

exercised judicially on a proper consideration of all the

relevant facts and circumstances of the case keeping in

view the broad objective of the sentence. A sentence of

imprisonment for life can only be substituted if the facts

justify the non-imposition of the extreme penalty of the

law. The Court is required to take notice of the manner,

the nature of allegation and the magnitude of crime.

Quantum of Punishment

48) In the facts of the present case, the convict

Sartaj was known to deceased Shahzad and

Rukhsana, and there was a dispute amongst them

with respect to Rs.50,000/-, which convict Sartaj had

taken from deceased Shahzad, and when the money

was not being returned, deceased Shahzad told the

convict that he will make a complaint with the police

that convict had stolen Rs.50,000/-. Keeping in view

the above fact, convict Sartaj got infuriated and

proceeded to commit murder of Shahzad, and when

Rukhsana tried to save her husband, she was also

murdered, and P.W.2 Khushi was also got injured in

the melee. In the facts of the present case, the cause

to commit murder was instant instigation, and it is not

a case that convict Sartaj was a habitual criminal, and

with respect to the punishment of death penalty, the

above facts have to be taken into account.

49) In the facts of present case, since the

convict-appellant Sartaj is not a habitual criminal and

he had committed the murder on an instant

instigation when deceased Shahzad had asked him to

return Rs.50,000/- that convict borrowed from

deceased Shahzad, and forced the convict to return

Rs.25,000/- within a day, the convict got infuriated

and this provoked him to commit the murder, and

when Rukhsana came to save her husband, she was

also attacked and she too lost her life. It has come

on record that Sartaj bolted himself inside the room,

and he was arrested on the spot in the presence of

many other witnesses. It was not a case that Sartaj

had plotted the murder that he will not be caught

immediately, or had tried to flee away from the place

of incident.

50) In view of the above, Criminal Reference

No. 04 of 2018 in respect of convict-appellant Sartaj

made by the trial court so far as the confirmation of

sentence of death to the convict is concerned, is

answered in negative.

51) Instead of confirming the sentence of death

awarded by the trial court, (in exercise of powers

conferred under Section 368(a) Cr.P.C.) the sentence

of death is commuted to imprisonment for life against

convict Sartaj.

52) The conviction recorded by the trial court in

S.T. No. 14 of 2017, under Section 302 and 307 IPC

against convict-appellant Sartaj is affirmed. He is

sentenced to undergo imprisonment for life with the

stipulation that he shall not be entitled to premature

release or remission before undergoing actual

imprisonment for a period of 20 years.

53) The conviction and sentence awarded by

the trial court in S.T. No. 15 of 2017 against accused-

appellant Sartaj in respect of offence punishable

under Section 4/25 Arms Act, is also affirmed.

54) The other terms of sentences awarded to

the convict Sartaj including fine amount and default

stipulations also stand confirmed. All the substantive

sentences awarded to the convict shall run

concurrently.

55) The Criminal Appeals filed by the accused-

appellant sartaj against the conviction and sentences

awarded by the trial court in S.T. No. 14 of 2017 in

respect of offence punishable under Sections 302, 307

of IPC, and in S.T. No. 15 of 2017 in respect of

offence punishable under Section 4/25 of Arms Act

both stand dismissed.

56) The Criminal Appeal filed by accused-

appellant Sartaj in respect of offence punishable

under Section 302 and 307 IPC, having been

dismissed, his sentence is modified as directed in

Paras 52 and 54 above.

57) Let a copy of this Judgment be sent to the

trial court with reference to its letter dated

01.12.2018, in S.T. No. 14 of 2017 and S.T. No. 15 of

2017 respectively. A copy of this judgment be also

sent to the Superintendents of Jail concerned where

the convict Sartaj is presently serving out his

sentences, for ensuring compliance of this order.

Lower court record be sent back.

______________ RITU BAHRI, C.J.

_________________ ALOK KUMAR VERMA, J.

Dt: 16TH MAY, 2024 Negi

 
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