Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

4 August vs State Of Uttarakhand
2025 Latest Caselaw 1939 UK

Citation : 2025 Latest Caselaw 1939 UK
Judgement Date : 14 August, 2025

Uttarakhand High Court

4 August vs State Of Uttarakhand on 14 August, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
                                                         2025:UHC:7246-DB

                                                      Reserved on: 01.08.2025
                                                      Delivered on: 14.08.2025
HIGH COURT OF UTTARAKHAND AT NAINITAL
                  Criminal Appeal No. 140 of 2017
                            14 August, 2025
Lalita Prasad Karnatak

                                                              --Appellant
                                 Versus

State Of Uttarakhand

                                                      --Respondent
----------------------------------------------------------------------
Presence:-
Ms. Pushpa Joshi, Senior Advocate assisted by Ms. Chetna Latwal, Advocate for
the appellant.
Mr. J.S. Virk, D.A.G. with Mr. R.K. Joshi, Brief Holder for the State.
----------------------------------------------------------------------

Corum: Hon'ble Mr Justice G. Narendar, C. J.
       Hon'ble Ravindra Maithani, J.

                     JUDGMENT

Per: Hon'ble Ravindra Maithani, J.

The challenge in this appeal is made to the

judgment and order dated 11.05.2017, passed in Special Sessions

Trial No. 14 of 2016, State Vs. Lalita Prasad Karnatak and Others,

by the court of Special Sessions Judge, Bageshwar. By the

impugned judgment and order, the appellant has been convicted

under Section 302 IPC and sentenced to life imprisonment and Rs.

20,000/- fine with further stipulations that in case of default in

payment of fine, the appellant shall undergo rigorous

imprisonment for a further period of one year.

2. The prosecution case, briefly stated, is as follows:

On 05.10.2016, the deceased Sohan Ram had visited the flour mill

("the mill") of PW4, Kundan Singh Bhandari, for grinding wheat.

Suddenly, at 6:00 PM, the appellant appeared there, holding a

2025:UHC:7246-DB sickle in his hand. The appellant abused the deceased with caste

coloured remarks saying that as to how dare he visit the mill for

grinding wheat, as due to his visit, the mill has become impure.

The deceased Sohan asked the appellant not to speak in that

manner, but the appellant hit the deceased on his neck by the

sickle. Due to excessive bleeding, the deceased died at the spot.

Upon having raised alarm, many villagers reached there. Anand

Ballabh Karnatak and Ghanshyam Karnatak, who are the brother

and the father of the appellant, respectively, also reached at the

spot. They extended threats in caste coloured remarks.

3. According to the prosecution case, PW1, Ramesh

Ram, the uncle of the deceased Sohan Ram was in the fields at the

relevant time. When he got the news, he came at the spot. He was

told by PW4, Kundan Singh, as to what had happened to the

deceased. Thereafter, he lodged the First Information Report, based

on which chik FIR was lodged and Case Crime No.09/2016, under

Section 302, 506 IPC and Section 3(1)(x)/3(2)(v) of the Scheduled

Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989

("the Act"), was lodged. The investigation was carried out. It was

dark on the date of incident, therefore, the inquest was prepared

on 06.10.2016, and post-mortem of the deceased was done on

07.10.2016. Only one injury was noted on the body of the

deceased. According to the Doctor, the time of death was about 12-

24 hours.

4. On 06.10.2016, after the inquest, the Investigating

Officer ("IO") visited the place of incident. He took into possession

the blood stained soil and plain soil and prepared its recovery

memo. He also arrested the appellant and at the instance of the

appellant, the sickle, which was used in the offence, was also

2025:UHC:7246-DB recovered from his kitchen. The IO also prepared the site plan of

the place of incident as well as the place from where the sickle was

recovered. He forwarded all those articles for forensic examination.

The forensic examination confirmed that the blood that was

detected on the sickle belongs to the deceased. After investigation,

the IO submitted chargesheet under Section 302 IPC and Sections

3(1)(r)(s) and 3(2)(v) of the Act against the appellant. Chargesheet

was also submitted against the named accused, Ghanshyam

Karnataka and Anand Karnataka under Section 506 IPC and

Section 3(1)(r)(s) of the Act. On 02.01.2017, charges were framed

on the appellant for the offences punishable under Sections 302

IPC and Section 3(1)(r)(s) and Section 3(2)(v) of the Act. The

appellant did not plead guilty and claimed trial. Charges were also

framed on Ghanshyam Karnataka and Anand Karnataka. They

both have been acquitted of the charge. Therefore, the Court

refrains from making any discussion about them.

5. The prosecution has examined as many as 13

witnesses, namely, PW1, Ramesh Ram, PW2, Harish Ram, PW3,

Sohan Singh Bhandari, PW4, Kundan Singh, PW5, Dr. Ajay Bisht,

PW6, Keshav Ram, PW7, Rajan Ram, PW8, Pradeep Kumar, PW9,

K.S. Rawat, PW10, Shashi Prabha Tomar, PW11, Kailash Singh

Dev, PW12, Fakir Ram, and PW13, Rayman Singh Nabiyal.

6. After prosecution evidence, the appellant was

examined under Section 313 of the Code of Criminal Procedure,

1973 ("the Code"). According to him, he has been falsely

implicated.

7. In defence, the appellant had produced four

witnesses, namely, DW1, Trivendra Kumar, DW2, Prakash

Chandra, DW3, Jagdish Chandra Pandey, and DW4, Pramod Singh

2025:UHC:7246-DB Dhapola.

8. After hearing the parties, by the impugned

judgment and order, while the applicant has been acquitted of the

charge under Sections 3(1)(r)(s) and 3(2)(v) of the Act, he has been

convicted and sentenced under Section 302 IPC, as stated

hereinbefore. Aggrieved by it, the appellant is in appeal.

9. Heard learned counsel for the parties and perused

the record.

10. Learned Senior Counsel appearing for the appellant

submits that the time of death is not certain; as per PW1, Ramesh

Ram, he received information at about 4:00-4:30 PM that the

deceased has sustained injuries, whereas, it is argued that as per

the FIR, the incident allegedly took place at about 6:00 PM; post-

mortem of the deceased was conducted on 07.10.2016 at 10:00 AM

and it records the time of death is about 12-24 hours, which

means that the prosecution case is not reliable. She also raised the

following points in her submission:-

(a) Had the blood stained soil been taken from the place of incident, it would have been shown in the site plan, Annexure A-29, but it is not so shown in it. Therefore, it makes the case doubtful.

(b) PW7, Rajan Ram, is not named in the FIR.

He has been introduced after consultation.

His evidence is not reliable.

(c) PW12, Fakir Ram, the father of the deceased, has admitted that they had no enmity with the appellant.

(d) It is a case of single blow, which caused the injury. Therefore, it is not a case under Section 302 IPC, instead, it may fall under Section 304 Part II IPC.

11. In support of her contention, learned Senior

2025:UHC:7246-DB Counsel has placed reliance upon the principles of law, as laid

down by the Hon'ble Supreme Court in the case of Kesar Singh

and Another Vs. State of Haryana, (2008) 15 SCC 753. In the case

of Kesar Singh (supra), the Hon'ble Supreme Court discussed the

distinction between the first part and second part of Section 304

IPC. Having regard to the provisions of Sections 299 and 300 IPC,

the Hon'ble Supreme Court observed as follows:-

"9. The distinction between the first part and the second part of Section 304 of the Penal Code, therefore, must be considered having regard to the provisions contained in Sections 299 and 300 of the Penal Code. Clause (a) of Section 299 corresponds to clause (1) of Section 300, clause (b) of Section 299 corresponds with clauses (2) and (3) of Section 300 and clause (c) of Section 299 corresponds with clause (4) of Section 300 of the Code. This can best be understood if Sections 299 and 300 of the Code are noticed side by side:

                      Section 299                                Section 300
          A person commits culpable homicide, if     Subject to certain exceptions culpable
          the act by which the death is caused is    homicide is murder, if the act by which the
          done                                       death is caused is done
               (a) With the intention of causing         (1) With the intention of causing
                   death; or                                   death; or
               (b) With the intention of causing         (2) With the intention of causing such
                   such bodily injury as is likely             bodily injury as the offender knows
                   to cause death; or                          to be likely to cause the death of
                                                               the person to whom the harm is
                                                               caused; or
              (c)   With the knowledge that ...the         (3) With the intention of causing
                    act is likely to cause death               bodily injury to any person and the
                                                               bodily injury intended to be
                                                               inflicted is sufficient in the
                                                               ordinary course of nature to cause
                                                               death; or
                                                         (4) With the knowledge that act is so
                                                               imminently dangerous that it must
                                                               in all probability cause death or
                                                               such bodily injury as is likely to
                                                               cause death, and there is no
                                                               excuse for incurring the risk.

10. The distinguishing feature is the mens rea. What is prerequisite in terms of clause (2) of Section 300 is the knowledge possessed by the offender in regard to the particular victim being in such a peculiar condition or state of health that the intentional harm caused to him is likely to be fatal. Intention to cause death is not an essential ingredient of clause (2). When there is an intention of causing a bodily injury coupled with knowledge of the offender as regards likelihood of such injury being sufficient to cause the death of a particular victim would be sufficient to bring the offence within the ambit of this clause. For determination of the said question, it would be convenient if the exceptions contained in Section 300 are taken into consideration as (sic and) if the case falls under the said

2025:UHC:7246-DB exceptions there would not be any question of applicability of the main provision of Section 300 of the Penal Code.

11. The distinction between culpable homicide amounting to murder and not amounting to murder is well known. Culpable homicide is genus, murder is its specie. The culpable homicide, excluding the special characteristics of murder, would amount to culpable homicide not amounting to murder. The Code recognises three degrees of culpable homicide. When a culpable homicide is of the first degree, it comes within the purview of the definition of Section 300 and it will amount to murder. The second degree which becomes punishable in the first part of Section 304 is culpable homicide of the second degree. Then there is culpable homicide of third degree which is the least side of culpable homicide and the punishment provided for is also the lowest among the punishments for the three grades. It is punishable under the second part of Section 304."

12. On the other hand, learned State Counsel submits

that the incident took place when the deceased had visited the mill

of PW4, Kundan Singh. PW4, Kundan Singh, is a natural and

reliable witness. Soon after the incident, PW1, Ramesh Ram, had

also reached at the place of incident. He lodged the FIR, based on

the information given to him by PW4, Kundan Singh. It is argued

that, in fact, PW7, Rajan Ram, has also supported the prosecution

case. He admits that it is a case of single blow injury, and there is

no admitted enmity between the deceased and the appellant.

13. Before proceeding further, it would be apt to

examine the evidence, which has been adduced by the prosecution

in the trial.

14. PW4, Kundan Singh, is an important witness, who

is the owner of the mill. According to him, on 05.10.2016, the

deceased had visited his mill for grinding wheat. It was about 6:00

in the evening. The deceased was sitting on a bench. The grinding

was underway. In the meanwhile, the appellant also came there.

He had a sickle in his hand. He also sat with the deceased on the

2025:UHC:7246-DB bench. They were talking to each other. Once the grinding was

over, this witness closed the mill. The deceased and the appellant

both came out from his mill. He was locking the doors of his mill.

He had locked one door. He was still inside when he suddenly

heard the deceased calling that the appellant has cut him.

Immediately, this witness came out of the mill and saw that the

appellant was running away from the place while still holding

sickle in his hand. At that time, the deceased was crying that,

"save me. The appellant has cut me." He was down on the ground.

He was bleeding from his neck. This witness raised alarm and

called some other persons at the place of incident. The deceased

died. Police also reached at the place of incident at about 8:00-8:30

PM. PW4, Kundan Singh, has stated that the next day, the

proceeding of the inquest was done. Police also arrested the

appellant and at his instance, a sickle was recovered. He has

proved the recovery memo. According to him, police has also

collected blood-stained and plain soil from the place of incident

and prepared recovery memo thereof. This witness has also proved

his statement recorded under Section 164 of the Code.

15. PW1, Ramesh Ram, has proved the FIR. The

contents of it have already been narrated hereinbefore. He has also

proved the recovery memo of the sickle saying that it was recovered

at the instance of the appellant from his kitchen. He proved those

articles, including the sickle.

16. PW7, Rajan Ram, has given eye witness account of

the incident. According to him, he was at a distance from the place

of incident, when he saw the appellant attacking the deceased

outside the mill. Out of fear he ran away and after a few days, he

informed it to the police that he was witness of the incident.

2025:UHC:7246-DB

17. PW2, Harish Ram, has not supported the

prosecution case.

18. PW3, Sohan Singh Bhandari, is a witness of

inquest.

19. PW-9, K.S. Rawat, is the person, who reached at

the spot at about 8:30 PM. He was also accompanied by PW-11,

S.I. Kailash Dev. PW11, SI Kailash Singh Dev, has stated that he

recorded Panchnama on the direction and dictation of PW9, K.S.

Rawat. PW9, K.S. Rawat, has also stated about the inquest and

other documents, which were prepared for sending the dead body

for post-mortem.

20. PW5, Ajay Bisht, conducted the post-mortem of the

dead body on 07.10.2016 at 10:00 AM. He has proved the post

mortem report. According to him, there was one incised wound

present over the back of the neck, on middle point, with bleeding

present over the whole of the neck. The size of the incised wound

was 6 cm in length, 3 cm in breadth and 3 cm deep. According to

this witness, the cause of the death was excessive bleeding, and

spinal shock due to ante mortem injury over the back of neck. He

has also explained that in the external examination, the rigor

mortis was only on the legs, which remains till 36 hours of the

death. According to this witness, the deceased could have died on

05.10.2016, at 6:30 PM.

21. PW6, Keshav Ram, is a formal witness. He has

recorded chik FIR and entered it into his general diary entry of the

police station. He has also stated about other general diary entries

relating to the investigation of the case.

22. PW10, Shashi Prabha Tomar, is a Scientific Officer

in the Forensic Science Laboratory, Dehradun. She has stated

2025:UHC:7246-DB about the forensic report. The report concludes as follows:-

"On the basis of above observations, it is concluded that:

1. Blood detected in the exhibit-1 to exhibit-7.

2. Blood stains obtained from the Daranti: exhibit-1 (said to be collected from the kitchen of the accused house) and Shirt: exhibit-3, Pant: exhibit-4, Belt:

exhibit-5, Piece of Sari: exhibit-6 and Pair of sleepers: exhibit-7 (said to be of the deceased) are from the same human male course.

3. Blood was disintegrated in the exhibit-2 therefore origin of species could not be determined."

23. PW12, Fakir Ram, is the father of the deceased. He

was not the eye witness. He had given the caste certificate, family

register, Ration card and other documents to the IO. He has stated

about it. He has stated that he has no enmity with the appellant.

24. PW13, Rayman Singh Nabiyal, is the IO. He has

proved the site plan, chargesheet, etc.

25. In defence, the appellant has also adduced

evidence. DW1, Trivendra Kumar, has stated that the applicant is

a teacher, and on 05.10.2016, he was in his school. According to

him, on that date, he had seen the appellant returning to his home

at about 8:00-8:30 PM. It does not help the defence because

allegedly the incident took place at around 6:00 PM on that date. If

thereafter the appellant returned to his home, it, in no manner,

establishes that he has not committed the offence.

26. DW2, Prakash Chandra, has similarly stated that

on 05.10.2016, at about 7:00 PM, the appellant was returning to

his home.

27. DW3, Jagdish Chandra Pandey, has stated that on

05.10.2016, the appellant was in his school.

28. DW4, Pramod Singh Dhapola, has also stated

about the presence of the appellant in the school on 05.10.2016.

2025:UHC:7246-DB

29. The incident did not take place during school

hours. It took place at about 6:00 PM. Therefore, the defence

evidence, in no manner, discards the prosecution case.

30. Insofar as the time of death is concerned, it is true

that PW1, Ramesh Ram, has stated that he received information at

4:00-4:30 PM that the deceased has sustained injury, but merely

on this statement of this witness, it cannot be said that the time of

death, as recorded in the FIR, is doubtful. The witnesses are

villagers. It is not expected of them to reveal the time of incident

with precision. Moreover, the statement of PW1, Ramesh Ram, in

the first paragraph, itself, makes it clear that he had no watch on

the date of incident. He is not literate. His estimation of time

cannot be said to be precise. In fact, it is PW4, Kundan Singh, who

is an important witness. According to him, the incident took place

at about 6:00 PM.

31. It is true that the post-mortem of the dead body

was done on 07.10.2016 at about 10:00 AM, and, according to the

post-mortem report, the duration of death was about 12-24 hours.

Based on it also, it cannot be said that the death could not have

taken place on 05.10.2016, at about 6:00 PM because PW5, Dr.

Ajay Bisht, has further explained it. According to him, in the post-

mortem report, he has recorded time of death 12-24 hours. He has

further explained that in the external examination rigour mortis

was on the legs only, which remains uptil 36 hours of the death.

According to this witness, the death is possible on 05.10.2016, at

6:30 PM.

32. In the instant matter, the statement of PW4,

Kundan Singh, is inspiring confidence. He has no reason to speak

otherwise. He has been cross-examined extensively, but nothing

2025:UHC:7246-DB has been extracted in his cross-examination, which may, in any

manner, doubt his testimony.

33. It may be noted at this stage that the version of the

incident, as given in the FIR, is slightly different than what has

been stated by PW4, Kundan Singh. According to the FIR, the

incident took place inside the mill after a short altercation between

the deceased and the appellant, whereas, it is not the case at

hand. The genesis and execution of the offence, as stated in the

FIR, has, as such, been not proved. As stated, PW4, Kundan

Singh, is the sole person, who was in the mill, when the incident

took place. His testimony is natural and is transpiring confidence.

34. The statement of PW4, Kundan Singh, reveals that

when the wheat was being grinded in the mill of this witness, the

deceased was sitting on a bench. The appellant also joined him

and they started talking to each other. When both of them left and

this witness was in the process of locking the door, he heard the

deceased shouting that he has been cut by the appellant. And

when he came out, he saw the appellant running with the sickle

and the deceased bleeding from his neck, who subsequently died.

This part of statement of PW4, Kundan Singh, is totally reliable. It

rules out presence of any other person at the place of incident.

35. According to PW4, Kundan Singh, soon after the

incident, the deceased told him that he has been cut by the

appellant. This statement of the deceased given to PW4, Kundan

Singh, is relevant and most important. It can be read into

evidence. It establishes beyond doubt that the deceased died due

to attack made on his neck with a sickle by the appellant.

36. There is another factor. Witnesses have stated that

the sickle was recovered at the instance of the appellant from his

2025:UHC:7246-DB kitchen, on 06.10.2016. The recovery memo has been proved. The

sickle had blood on it, and the Forensic Science Laboratory

confirms that it had blood of the deceased.

37. The presence of PW7, Rajan Ram, is not recorded

in the FIR, but, merely because of it, his evidence does not become

unreliable. But, fact remains that according to this witness, he

revealed the incident to the police long after the incident.

According to him, he was scared, therefore, he did not reveal it to

the police, immediately about the incident. Though, he was there

present after the incident also. It somehow doubts the credibility of

this witness and undoubtedly, the statement of PW7, Rajan Ram,

is not as such, which can be sole basis of conviction. But, in the

instant case, leaving the statement of PW7, Rajan Ram, there is

most reliable evidence in terms of statement of PW4, Kundan

Singh, which is totally reliable.

38. Having considered the evidence on record, this

Court is of the view that the prosecution has been able to prove

beyond reasonable doubt that on 05.10.2016, at about 6:00 PM,

the appellant hit the deceased on his neck by a sickle, due to

which he died. Now the question is as to what offence is made out?

Is it an offence under Section 302 IPC or does it fall under Section

304Part II IPC?

39. In the case of Kesar Singh (supra), the Hon'ble

Supreme Court has laid down the distinction between the offence

under Sections 299 and 300 IPC.

40. In the case of Pappu vs. State of M.P., (2006) 7 SCC

391, the Hon'ble Supreme Court interpreted fourth exception of

Section 300 IPC, and observed as follows:-

"13. The fourth exception of Section 300 IPC covers acts done in a sudden fight. The said exception deals with a case of prosecution

2025:UHC:7246-DB not covered by the first exception, after which its place would have been more appropriate. The exception is founded upon the same principle, for in both there is absence of premeditation. But, while in the case of Exception 1 there is total deprivation of self-control, in case of Exception 4, there is only that heat of passion which clouds men's sober reason and urges them to deeds which they would not otherwise do. There is provocation in Exception 4 as in Exception 1; but the injury done is not the direct consequence of that provocation. In fact Exception 4 deals with cases in which notwithstanding that a blow may have been struck, or some provocation given in the origin of the dispute or in whatever way the quarrel may have originated, yet the subsequent conduct of both parties puts them in respect of guilt upon equal footing. A "sudden fight" implies mutual provocation and blows on each side. The homicide committed is then clearly not traceable to unilateral provocation, nor in such cases could the whole blame be placed on one side. For if it were so, the exception more appropriately applicable would be Exception 1. There is no previous deliberation or determination to fight. A fight suddenly takes place, for which both parties are more or less to be blamed. It may be that one of them starts it, but if the other had not aggravated it by his own conduct it would not have taken the serious turn it did. There is then mutual provocation and aggravation, and it is difficult to apportion the share of blame which attaches to each fighter. The help of Exception 4 can be invoked if death is caused (a) without premeditation; (b) in a sudden fight; (c) without the offender's having taken undue advantage or acted in a cruel or unusual manner; and (d) the fight must have been with the person killed. To bring a case within Exception 4 all the ingredients mentioned in it must be found. It is to be noted that the "fight" occurring in Exception 4 to Section 300 IPC is not defined in IPC. It takes two to make a fight. Heat of passion requires that there must be no time for the passions to cool down and in this case, the parties have worked themselves into a fury on account of the verbal altercation in the beginning. A fight is a combat between two and more persons whether with or without weapons. It is not possible to enunciate any general rule as to what shall be deemed to be a sudden quarrel. It is a question of fact and whether a quarrel is sudden or not must necessarily depend upon the proved facts of each case. For the application of Exception 4, it is not sufficient to show that there was a sudden quarrel and there was no premeditation. It must further be shown that the offender has not taken undue advantage or acted in cruel or unusual manner. The expression "undue advantage" as used in the provision means "unfair advantage"."

41. In the case of Gurmukh Singh Vs. State of

2025:UHC:7246-DB Haryana, (2009) 15 SCC 635, there was a dispute with regard to a

pathway and the appellant gave a lathi blow on the head of the

deceased, due to which he died. In Para 11 of the judgment, the

Hon'ble Supreme Court posed a question and in Para 12 of it,

noted the significant feature of the cases as follows:-

"11. The short question which falls for consideration of this Court is whether, on consideration of the peculiar facts and circumstances of the case, the conviction of the appellant under Section 302 IPC should be upheld or the conviction be converted to one under Section 304 Part II IPC? Appropriate sentencing is a very vital function and obligation of the court."

"12. There are significant features of the case which are required to be taken into consideration in awarding the appropriate sentence to the accused:

(1) Admittedly, the incident happened on the spur of the moment; (2) It is clear from the evidence on record that the appellant was not using that path everyday;

(3) The appellant gave a single lathi-blow on the head of the deceased which proved fatal;

(4) The other accused did not indulge in overt act therefore, except the appellant, the other co-accused, namely, Niranjan Singh, Harbhajan Singh and Manjit Singh have been acquitted by the trial court;

(5) The incident took place on 8-1-1997 and the deceased remained hospitalised and ultimately died on 14-1-1997; (6) The trial court observed that there was no previous enmity between the parties.

Therefore, it is abundantly clear that there was no prearranged plan or that the incident had taken place in furtherance of the common intention of the accused persons. When all these facts and circumstances are taken into consideration in proper perspective, then it becomes difficult to maintain the conviction of the appellant under Section 302 IPC."

42. Having considered the law on the point, the Hon'ble

Supreme Court observed that the appellant in that case ought to

have been convicted under Section 304 Part II IPC instead of

Section 302 IPC.

43. In the instant case, the following factors are to be

taken into consideration for ascertaining as to which offence is

2025:UHC:7246-DB made out:-

               (i)     The deceased was sitting on the bench in
                       the mill of PW4, Kundan Singh.
               (ii)    In the meanwhile, the appellant came and
                       he also sat on the bench with the deceased
                       in the mill.

(iii) The deceased and the appellant, while sitting on the bench, were talking to each other. It was normal.

(iv) When the grinding was complete, PW4, Kundan Singh, closed the mill and both the appellant and the deceased moved out from the mill. Uptil then also, they both were normal.

(v) When PW4, Kundan Singh, was closing the mill from inside the room, he heard the deceased crying, "save me; the appellant has cut me." Hearing the cry of the deceased, the PW4, Kundan Singh, came out of the mill and noticed the appellant running from the place of incident with a sickle in his hand. The deceased was bleeding from his neck and he told it to PW4, Kundan Singh, that he has been cut by the appellant.

(vi) PW12, Fakir Ram, the father of the deceased, admits that there was no enmity between them.

44. The above sequel of events makes it abundantly

clear that the appellant did not have any intention to kill the

deceased. He had not come with the intention to attack the

deceased. He and the deceased both were talking to each other

while sitting on the bench, in the mill. When they walked out of the

mill, something happened suddenly. In the spur of moment, the

appellant attacked the deceased by a sickle. It is a single blow.

Therefore, this Court is of the view that the conviction and

2025:UHC:7246-DB sentence of the appellant cannot be sustained under Section 302

IPC. But the appropriate Section under which the appellant ought

to have been convicted is Section 304 Part II IPC. The appellant

has been in custody for more than 8 years without remission.

45. Learned Senior Counsel appearing for the appellant

submits that the appellant is a poor men, who is in custody for

more than 8 years now. He cannot pay the fine, and if he is unable

to pay the fine, he has to undergo rigorous imprisonment for a

further period of one year. Therefore, the fine may be reduced and

in case of default, the sentence may also be reduced.

46. Having considered, this Court is of the view that

while setting aside the conviction of the appellant under Section

302 IPC, the appellant may be convicted under Section 304 Part II

IPC, Accordingly, the appeal deserves to be partly allowed.

47. The conviction and sentence of the appellant under

Section 302 IPC is set aside.

48. The appellant is convicted under Section 304 Part

II IPC. He is sentenced to the period of custody, which he has

already undergone with a fine of Rs. 10,000/-. In default of

payment of fine, the appellant shall undergo simple imprisonment

for a further period of one month.

49. The appellant is in jail. Let he be set free forthwith,

if not wanted in any other case.

50. Let a copy of this order be sent to the court

concerned for intimation and compliance.

(Ravindra Maithani, J.) (G. Narendar, C.J.) 14.08.2025

Ravi Bisht

2025:UHC:7246-DB

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter