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

FAINUL KHAN vs. STATE OF JHARKHAND
2019 Latest Caselaw 938 SC

Citation : 2019 Latest Caselaw 938 SC
Judgement Date : Oct/2019

    
   SC Pdf Link
Headnote :

A. Criminal Procedure Code, 1973 Section 464 Indian Penal Code, 1860 Sections 323, 302 r/w 149 and 147 Failure to frame charge - Implications - The appellants were fully aware that six of them faced charges for common assault under Sections 302/149 and 323/149 due to their shared objective. They also recognized that two of the accused were armed with deadly weapons, specifically spears, which were utilized in the assault. The court\'s failure to frame a charge under Section 147 against only four individuals was simply an unintentional oversight. Any objections regarding a defective charge, absent evidence of prejudice to the appellants, do not warrant consideration.



[Para 9]



B. Indian Penal Code, 1860 Section 302 r/w 149 and 147 Evidence Act, 1872 Section 3 Eyewitness - Trustworthiness of testimony - One eyewitness and the deceased were together when they were encircled and attacked by the accused. The witness sustained injuries. There is no doubt regarding the witness\'s presence. Another eyewitness from the same area also incurred injuries during the incident. Both witnesses were taken to the hospital where their injuries were assessed and statements recorded. The absence of injury reports for the eyewitnesses may indicate a flawed investigation, but it does not undermine the credibility of their accounts as injured witnesses in the same event. The conviction is affirmed.



[Para 10]



C. Criminal Procedure Code, 1973 Section 313 Principle of audi alteram patem - Failure to question the accused - This provision allows the accused to defend themselves by being fully informed of the prosecution\'s allegations and responding to them to assert their innocence. However, one cannot assume prejudice to the accused solely based on omissions or insufficient questioning. Ultimately, this must be evaluated based on the specific facts and circumstances of each case, including the nature of the other evidence presented, the types of questions asked, and any additional statements made by the accused in their defense.



[Paras 12 and 13]



D. Criminal Procedure Code, 1973 Section 313 Principle of audi alteram patem - Failure to question the accused - The appellants were specifically asked about their involvement in an unlawful assembly with the common intent to murder the deceased. They were also questioned about causing injuries to the eyewitnesses. The lack of questions regarding the specific assaults committed by each appellant does not, in the context of this case, imply that they suffered any prejudice.



[Para 13]

 

Before :- Navin Sinha and B.R. Gavai, JJ.

Criminal Appeal Nos. 937 of 2011. D/d. 4.10.2019.

Fainul Khan - Appellants

Versus

State of Jharkhand And Another - Respondents

With

Criminal Appeal Nos. 938 of 2011.

Sainul Khan - Appellants

Versus

State of Jharkhand And Others - Respondents

Criminal Appeal Nos. 939 of 2011.

Mir Shaukat - Appellants

Versus

State of Jharkhand And Another - Respondents

For the Appellants :- Sudarshan Rajan, Advocate.

For the Respondents :- Anil K. Jha, T. Mahipal, Advocates.

JUDGMENT

Navin Sinha, J. - The appellants are aggrieved by their conviction under Section 302/149 of the Indian Penal Code (IPC) sentencing them to rigorous imprisonment for life, along with conviction under Sections 323/149 and 147 IPC , sentencing them to varied terms of imprisonment under the same. The sentences have been directed to run concurrently.

2. The occurrence is said to have taken place on 01.11.1983 at about 06.30 PM. The accused were variously armed with spears and lathis. P.W. 7 and 8 are stated to be injured eye witnesses. P.W 6 also claimed to be an eye witness. The police report was lodged by P.W. 8 at the hospital.

3. Learned Senior Counsel Shri Sidharth Luthra making the lead arguments on behalf of the appellants submitted that charge was framed under Sections 302/149 and 323/149 IPC against six persons. But the charge framed under Section 147 was defective being against four persons only and without the aid of Sections 141 and 146. It was next submitted that the appellants have been seriously prejudiced in their defence because proper opportunity to defend was denied under section 313 of the Code of Criminal Procedure, 19731973 (Cr.P.C.) as the incriminating questions put to them were extremely casual and perfunctory in barely two pages. All relevant questions with regard to the accusations were not put to the appellants, denying them the opportunity to present their defence. It cannot be considered as a mere irregularity, to hold that no prejudice has been caused to the appellants. Emphasising the inconsistency in the prosecution evidence it was submitted that P.W. 7 claims lathi injury on his thigh and leg, but P.Ws. 6 and 8 are silent on the role of appellant Fainul Khan, and appellant Mir Shaukat is stated to have assaulted on the thigh of P.Ws. 6 and 7 when according to the F.I.R. he hit on the head of P.W. 8. Reliance in support of the submissions was placed on Masalti v. State of U.P., AIR 1965 SC 202, Ranvir Yadav v. State of Bihar, (2009) 6 SCC 595 and Samsul Haque v. State of Assam, (2019) SCC Online 1093; 2019 (11) SCALE 458.

4. It was next submitted that P.W. 6 was not an eye witness to the assault. He had arrived upon hearing the commotion after the appellants had left and the deceased was lying on the ground. P.W. 6 also does also refer to the presence of P.W. 7 at the place of occurrence.

5. The evidence of P.Ws. 6 and 8 was sought to be discredited on account of their being related to the deceased. The claim of P.Ws. 7 and 8 to be injured eye witnesses was also challenged in absence of any injury report with regard to them. False implication of the appellants could not be ruled out in view of previous enmity having been admitted by the prosecution witnesses. P.W. 8 deposed that the deceased was assaulted on his head from behind and fell on his face, but no facial injury has been found on the deceased.

6. The deceased was assaulted with a spear by accused Siddiq and Zabbar. The allegations of assault by the appellants on the deceased with a lathi are omnibus, since only one bruise has been found on the upper arm. There existed no common object because in that event nothing prevented the appellants from individual assaults each on a sensitive part of the body of the deceased, such as the head. Alternatively, the three appellants at best may be liable for a lesser offence relying on Najabhai Desurbhai Wagh v. Valerabhai Deganbhai Vagh and Ors., (2017) 3 SCC 261.

7. Learned counsel for the State submitted that there was no lacunae in the examination of the accused under Section 313 Cr.P.C., 1973 In any event the appellants have not been able to demonstrate any prejudice. Moreover this objection cannot be raised at the present belated stage when it had not been raised at any earlier stage. Reliance was placed on Shobhit Chamar v. State of Bihar, (1998) 3 SCC 455 and Fahim Khan v. State of Bihar, (2011) 13 SCC 142.

8. The absence of any injury report with regard to P.Ws. 7 and 8 may at best be a case of defective investigation. It cannot discredit them as injured eye witnesses in view of the nature of their oral evidence and that of P.W. 11, the officer-in-charge of the Kisko police station where the deceased and the injured were taken for treatment. There are concurrent findings with regard to the presence of the appellants. There is ample evidence of the appellants sharing a common object with the co-accused.

9. We have considered the submissions on behalf of the parties as also perused the materials on record. Originally there were six accused. Two of them have since been deceased and the fate of one is not known. Section 464, Cr.P.C , 1973provides as follows:-

"464. Effect of omission to frame, or absence of, or error, in charge.-(1) No finding, sentence or order by a Court of competent jurisdiction shall be invalid merely on the ground that no charge was framed or on the ground of any error, omission or irregularity in the charge including any misjoinder of charges, unless, in the opinion of the Court of appeal, confirmation or revision, a failure of justice has in fact been occasioned thereby.
xxx"

The appellants were well aware that six of them were charged together for a common assault under Sections 302/149 and 323/149 because of their sharing a common object. The appellants were also aware that two of the accused were carrying a deadly weapon, spears, and which were used for assault. We are therefore of the considered opinion that no prejudice has been caused to the appellants and the omission by the court in framing charge under Section 147 alone against four persons only was a mere inadvertent omission. The presence of one bruise injury on the deceased is also not considered relevant in the facts of the case. The objection about a defective charge, without any evidence of the prejudice caused, has been raised for the first time in the present appeal and for that reason also merits no consideration.

10. P.W. 8 and the deceased were going together when they were surrounded and assaulted by the accused persons. We do not find any lacunae in the evidence or cross-examination of the witness to doubt his presence and the injuries suffered by him in the same occurrence. P.W. 7, a resident of the locality and an independent witness also suffered injuries during the same occurrence. However, we are not satisfied that P.W. 6 is an eye witness. The witness was at home and reached the place of occurrence after hearing the commotion by which time the deceased was lying on the ground. P.W.7 deposed that P.W.6 reached after him. P.W. 7 deposed of assault by appellant Sainul upon P.W. 8 with lathi and also upon the witness himself by appellants Fainul and Mir Shaukat causing injuries on his head and right hand. Appellant Mir Shaukat is also stated to have assaulted the witness on his thigh with lathi. P.W.8 deposed that the accused surrounded him and the deceased. Appellant Sainul assaulted the deceased on the head. The witness was assaulted on his face, head and hand with the lathi. Both the witnesses deposed that they were then taken to the hospital along with the deceased where their injuries were examined. P.W. 8 during the course of his deposition also showed the scars caused to him by his injuries, noticed by the trial judge. The statement of the two witnesses is also stated to have been recorded at the hospital. The fact that there is no injury report, in our opinion, can at best be classified as a defective investigation but cannot raise doubts about the credibility of their being injured witnesses in the same occurrence. The fact that P.W.8 may be related to the deceased or previous enmity existed, are irrelevant in the facts of the case. P.W. 11, the officer-in-charge of the Kisko police station where the deceased and injured were taken, has specifically deposed that he submitted a request for the injury report of the witnesses and pursuant to which their injury reports were made available to him. Only thereafter was the charge sheet was submitted by him. We do not find any material in his cross-examination to discredit his statements.

11. Section 313, Cr.P.C., 1973 incorporates the principle of audi alteram partem. It provides an opportunity to the accused for his defence by making him aware fully of the prosecution allegations against him and to answer the same in support of his innocence. The importance of the provision for a fair trial brooks no debate.

"313. Power to examine the accused.-(1) In every inquiry or trial, for the purpose of enabling the accused personally to explain any circumstances appearing in the evidence against him, the Court-
(a) may at any stage, without previously warning the accused, put such questions to him as the Court considers necessary;
(b) shall, after the witnesses for the prosecution have been examined and before he is called on for his defence, question him generally on the case:
Provided that in a summons-case, where the Court has dispensed with the personal attendance of the accused, it may also dispense with his examination under clause (b).
(2) No oath shall be administered to the accused when he is examined under sub-section (1).
(3) The accused shall not render himself liable to punishment by refusing to answer such questions, or by giving false answers to them.
(4) The answers given by the accused may be taken into consideration in such inquiry or trial, and put in evidence for or against him in any other inquiry into, or trial for, any other offence which such answers may tend to show he has committed.
(5) The court may take help of Prosecutor and Defence Counsel in preparing relevant questions which are to be put to the accused and the Court may permit filing of written statement by the accused as sufficient compliance of this section."
12. But equally there cannot be a generalised presumption of prejudice to an accused merely by reason of any omission or inadequate questions put to an accused thereunder. Ultimately it will be a question to be considered in the facts and circumstances of each case including the nature of other evidence available, the kind of questions put to an accused, considered with anything further that the accused may state in his defence. In other words, there will have to be a cumulative balancing of several factors. While the rights of an accused to a fair trial are undoubtedly important, the rights of the victim and the society at large for correction of deviant behaviour cannot be made subservient to the rights of an accused by placing the latter at a pedestal higher than necessary for a fair trial.

13. In the facts of the present case, considering the nature of ocular evidence available of the injured witnesses P.Ws. 7 and 8 who have also been cross-examined by the appellants, and the evidence of P.W. 11, we are of the considered opinion that no prejudice has been caused to the appellants. A specific question was put to the appellants that they participated in an unlawful assembly with the common object of murdering the deceased. Further, it was also put to them that they had caused injuries to P.W. 7 and 8. Merely because no questions were put to the appellants with regard to the individual assault made by each of them, it cannot be said in the facts of the case that any prejudice has been caused to them. The questions asked being similar we consider it proper to extract it with regard to one of the appellants. The appellants did not offer any explanation or desire to lead evidence except for stating that they had been falsely implicated. Questions asked to Fainul Khan are extracted hereunder:

"Question: As has been stated by the prosecution witnesses, on 1st November, 1983 you along with other accused participated in an unlawful assembly and took part in fighting. It that true?
Answer: No. It is wrong.
Question: It has also been said that you participated in the common object of the unlawful assembly of murdering Rabbani Khan. Is that true?
Answer: It is wrong.
Question: It has also been said the during the said incident, you had also caused injuries upon Nabiul hasan Khan, Eshanul Khan, Mir Tarabul and Mir Sanif. Is this true?
Answer: No. It is wrong.
Question: Do you want to say anything in your defence?
Answer: We have been falsely implicated."
14. In Suresh Chandra Bahri v. State of Bihar, 1995 Suppl (1) SCC 80, it was observed as follows :

"26.....It is no doubt true that the underlying object behind section 313 CrPC, 1973 is to enable the accused to explain any circumstance appearing against him in the evidence and this object is based on the maxim audi alteram partem which is one of the principles of natural justice. It has always been regarded unfair to rely upon any incriminating circumstance without affording the accused an opportunity of explaining the said incriminating circumstance. The provisions in Section 313, therefore, make it obligatory on the court to question the accused on the evidence and circumstance appearing against him so as to apprise him the exact case which he is required to meet. But it would not be enough for the accused to show that he has not been questioned or examined on a particular circumstance but he must also show that such non-examination has actually and materially prejudiced him and has resulted in failure of justice. In other words in the event of any inadvertent omission on the part of the court to question the accused on any incriminating circumstance appearing against him the same cannot ipso facto vitiate the trial unless it is shown that some prejudice was caused to him. In Bejoy Chand Patra v. State of W.B., AIR 1952 SC 105, this Court took the view that it is not sufficient for the accused merely to show that he has not been fully examined as required by section 342 of the Criminal Procedure Code, 1973 (now Section 313 in the new Code) but he must also show that such examination has materially prejudiced him. The same view was again reiterated by this Court in Rama Shankar Singh v. State of W.B.,1962 Suppl(1)SCR 49....."
15. In Shobhit Chamar (supra), considering the nature of ocular evidence notwithstanding the infirmities at the stage of Section 313, Cr.P.C., 1973 it was observed as follows:

"18. ....In the case before us, the prosecution case mainly rested upon the ocular evidence of eyewitnesses. On conclusion of the prosecution evidence, the trial court did put the necessary questions relating to the evidence of eyewitnesses to both the appellants and thereafter recorded the answers given by them.
xxxx

24. We have perused all these reported decisions relied upon by the learned advocates for the parties and we see no hesitation in concluding that the challenge to the conviction based on noncompliance of section 313 CrPC, 1973 first time in this appeal cannot be entertained unless the appellants demonstrate that the prejudice has been caused to them. In the present case as indicated earlier, the prosecution strongly relied upon the ocular evidence of the eyewitnesses and relevant questions with reference to this evidence were put to the appellants. If the evidence of these witnesses is found acceptable, the conviction can be sustained unless it is shown by the appellants that a prejudice has been caused to them. No such prejudice was demonstrated before us and, therefore, we are unable to accept the contention raised on behalf of the appellants."
16. Notwithstanding our conclusions as aforesaid that there has in fact been no irregularity in procedure under Section 313 Cr.P.C., 1973 much less any prejudice caused to the appellants we shall now deal with the issue whether the appellants could at this stage raise objections with regard to the same. In Sukha v. State of Rajasthan, 1956 SCR 288, it was observed as follows :-

"35. .....We have recently decided that we will be slow to entertain question of prejudice when details are not furnished; also the fact that the objection is not taken at an early stage will be taken into account. There is not a hint of prejudice in the petition filed by the appellants here in the High Court for leave to appeal to this Court; nor was this considered a ground for complaint in the very lengthy and argumentative petition for special leave filed in this Court. The only complaint about prejudice was on the score that there was no proper examination under section 342 of the Criminal Procedure Code, 1973. We decline to allow this matter to be raised."
17. Masalti (supra) concerned a case of death sentence and it does not appear that attention was invited to Sukha (supra). In view of the above discussion we regret our inability to consider the alternative submission of Shri Luthra. The appellants were undoubtedly the members of an unlawful assembly some of whom were also armed with spears and assaulted the deceased. All the accused surrounded the deceased obviously to prevent his escape. The initial assault was made on the head of the deceased with the lathi by appellant Sainul. The deceased fell down and when he was trying to stand up, he was assaulted by two persons with spears. P.W. 7 was assaulted on the head by appellant Fainul. In the fracas the fact that the assault by appellant Mir Shaukat landed on the thigh of the witness is not of much relevance. Likewise, P.W. 8 was assaulted by appellant Sainul on the face and head. The fact that the co-accused may have assaulted on the head again cannot be considered very relevant to eschew the absence of common object.

18. We, therefore, find no reason to interfere with the conviction of the appellants. The appeals are dismissed. The appellants are stated to be on bail. Their bail bonds are cancelled and they are directed to surrender forthwith to serve out remaining period of sentence.

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