Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Udiya v. State of Madhya Pradesh
2019 Latest Caselaw 726 SC

Citation : 2019 Latest Caselaw 726 SC
Judgement Date : Aug/2019

    
   SC Pdf Link
Headnote :
The Indian Penal Code, 1860, Section 302, pertains to the murder of a brother in a case involving a sudden altercation between two siblings. During the struggle, the accused picked up a stone and struck the deceased. According to the eyewitness, the deceased\'s wife, she arrived at their home and reported that the accused and the deceased were fighting. There were no witnesses to establish any prior enmity or hostility between the brothers. When the deceased\'s wife approached him, he was able to speak and mentioned that the accused had hit him with a stone, but he did not provide any explanation for the violence. The post-mortem report indicated fractures of the third and fourth ribs, but no external injuries were observed in the rib area. There was no evidence to suggest that the accused was aware he had killed his brother, nor was there any indication that the injuries were inflicted with intent to cause death or serious bodily harm, which would typically result in death. Consequently, the conviction was altered from Section 302 to Part I of Section 304, and the sentence was adjusted to the time already served.
 

Before :- Indu Malhotra and Sanjiv Khanna, JJ.

Criminal Appeal Nos. 2267-2268 of 2009. D/d. 14.8.2019.

Udiya - Appellant

Versus

State of Madhya Pradesh - Respondents

For the Appellant :- Krishna Pal Singh, Advocate.

For the Respondent :- Rahul Kaushik, Advocate.

 

JUDGMENT
Sanjiv Khanna, J. - By the impugned judgment dated July 07, 2006, the High Court of Madhya Pradesh, affirming the judgment of the trial court, has upheld conviction of the appellant - Udiya under Section 302 of the Indian Penal Code, 1860 (for short, `IPC') for murder of his brother - Nakuda and sentenced him to imprisonment for life and fine of L 1,000/-, in default of which he is to undergo rigorous imprisonment for one month.

2. Having considered the testimony of Jeevni (PW-1), wife of deceased Nakuda and sister-in-law of the appellant, who is an eye-witness, we have no hesitation in affirming conviction of the appellant for having caused death of Nakuda. Jeevni (PW-1) has testified that on July 10, 1999, at about 10.00 p.m., while she was in her house, she heard her husband raising alarm. Her husband was returning from work and was at a short distance from home. She had seen the appellant assaulting Nakuda with a stone. Nakuda had also told her that the appellant had assaulted him with a stone. Jeevni (PW-1) had thereupon proceeded to the house of one Laxman and took him to the place of incident. Villagers had thereafter gathered at the place of incident. PW-1 had lodged the police report Exhibit P/1. In fact, while issuing notice in this appeal vide order dated February 23, 2009, the same was confined to the nature of offence and quantum of punishment only. We would, therefore, now address the question on nature of offence and quantum of punishment.

3. Medical evidence in the form of Post Mortem Report (Ex.P/8), proved by Dr. Nirmal Kumar Chaudhary (PW-6), opines that the deceased had suffered contusions and a fracture on the left temporal and maxillary bones, and that the death was on the account of the head injuries.

4. However, we are inclined to accept the plea and contention that the present case would fall under Exception 4 of Section 300 I.P.C. This is not a case of premeditated attack or violence actuated by a motive and previous feud. It was a case of sudden fight in which the two brothers got involved and in the grapple the appellant had picked up a stone and had hit the deceased Nakuda. Birji (PW-3) has testified that Jeevni (PW-1) had come to his house and stated that the appellant and Nakuda were fighting. Similar assertion was made by Laxman (PW-4) who has stated that Jeevni (PW-1) had informed that the two brothers were fighting and that they must separate them. Appellant had not come armed to the spot with a weapon of offence. No witness has testified as to any past enmity and acrimony between the two brothers. In fact, Jeevni (PW-1) had stated that earlier a civil suit had been filed by her deceased husband and the appellant against two other persons and that there was no previous enmity between the two brothers though they sometimes used to quarrel and thereafter would become friendly. When Jeevni (PW-1) had approached the deceased Nakuda, he was in a position to speak and had stated that the appellant had given him a beating with a stone, albeit he did not give any reason for the violence. Post Mortem Report no doubt refers to fracture of the third and fourth rib but these could have been caused when Nakuda had fallen down. No external injuries were present and noticed in the rib area. Laxman (PW-4) has deposed that they had proceeded to the appellant's house. Appellant, who was present, was asked to come out and was thereupon confronted and informed that Nakuda had expired and they would be filing a police report. Then, the appellant on the pretext of easing himself had fled from the spot. This would indicate that the appellant was not aware that he had killed his brother, Nakuda. (Even otherwise, there is hardly any evidence to suggest and show that the injuries caused were intended, so as to indicate intention of causing bodily injury as is sufficient in the ordinary course of nature to cause death).

5. Accordingly, for the reasons stated above, we would convert the conviction of the appellant from Section 302 to Part-I of Section 304 I.P.C. On the question of sentence, we are informed that the appellant has already undergone rigorous imprisonment for over six years, prior to his release on bail, as directed vide order dated November 30, 2009. The offence was committed in the year 1999. In the aforesaid circumstance, we are inclined to modify the sentence to the period already undergone, which would include default rigorous imprisonment for a period of one month in lieu of fine of L 1,000/-.

6. The appeals are partly allowed in the aforesaid terms.

.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter