Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Deepak Vs. State of Uttar Pradesh (Now Uttarakhand) [AUGUST 01, 2018]
2018 Latest Caselaw 507 SC

Citation : 2018 Latest Caselaw 507 SC
Judgement Date : Aug/2018

    

Deepak Vs. State of Uttar Pradesh (Now Uttarakhand)

[Criminal Appeal No.545 of 2011]

NAVIN SINHA, J.

1. The Appellant assails the reversal of his acquittal, and consequent conviction under Section 302 I.P.C. sentencing him to life imprisonment.

2. On 27.08.1993 at about 8.30 a.m., irked by the loud noise of the tape recorder being played by the deceased in 1 his house, the Appellant had a verbal altercation with the deceased which culminated in a single sword blow by the Appellant in the rib cage area of the deceased.

3. The M.L.C. of the injured was done at 8.45 a.m. by PW.8 Dr. S.K. Prabhakar who found an incised wound of 21/2 cm x 2 cm. The injured was deceased the same day. The post mortem was done the same day at 3.30 p.m. by PW5 Dr. P.K. Bhatnagar, who found "Punctured wound 2 cm x 1 cm x cavity deep just above upper border of the left lower rib on lateral side of chest 9 cm away from umbilicus at 2 O'clock position with surgical dressing".

4. The Trial Court granted the benefit of doubt to the Appellant. The High Court on re-appreciation of the evidence, particularly the testimony of PW4 Omwati, an injured witness, and other eyewitnesses PW1 Babu Ram, PW2 Ram Kumar and PW3 Kalu Ram, convicted the Appellant.

5. We have considered the submissions made respectively on behalf of the parties. The trial court has laid exaggerated emphasis, by erroneous appreciation of evidence, on minor omissions and contradictions in the evidence of PW1, PW2 and PW3 so as to doubt the veracity of the entire prosecution case without any discussion of the injured eye witness PW4. The High Court upon re-appreciation of the evidence has correctly held that the evidence of PW4 stands corroborated by the other three prosecution witnesses.

6. It is manifest from the evidence of the prosecution witnesses that the Appellant and the deceased lived opposite each other across the road. Their houses were separated by a distance of approximately 2025 feet by the road in between. The genesis of the occurrence was the loud playing of a tape recorder in the house of the deceased, objected to by the Appellant. A verbal argument ensued. The Appellant rushed across to his house, came back with a sword and delivered a single blow to the deceased in the rib cage area and then ran away threatening to see him later. The entire altercation is stated to have lasted for 11/2 to 2 minutes.

7. On consideration of the entirety of the evidence, it can safely be concluded that the occurrence took place in the heat of the moment and the assault was made without premeditation at the spur of time. The fact that the Appellant may have rushed to his house across the road and returned with a sword, is not sufficient to infer an intention to kill, both because of the genesis of the occurrence and the single assault by the Appellant, coupled with the duration of the entire episode for 11/2 to 2 minutes. Had there been any intention to do away with the life of the deceased, nothing prevented the Appellant from making a second assault to ensure his death, rather than to have run away. The intention appears more to have been to teach a lesson by the venting of ire by an irked neighbour, due to loud playing of the tape recorder. But in the nature of weapon used, the assault made in the rib cage area, knowledge that death was likely to ensue will have to be attributed to the Appellant.

8. In the entirety of the evidence, the facts and circumstances of the case, we are unable to sustain the conviction of the Appellant under Section 302 I.P.C. and are satisfied that it deserves to be altered to Section 304 PartII I.P.C. It is ordered accordingly. Considering the period of custody undergone after his conviction, we alter the sentence to the period of custody already undergone. The Appellant may be released forthwith if not required in any other case.

9. The appeal is therefore allowed in part with the aforesaid modification of the conviction and sentence.

...............................J. [RANJAN GOGOI]

...............................J. [R. BANUMATHI]

...............................J. [NAVIN SINHA]

NEW DELHI

AUGUST 01, 2018

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 Newsletter