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

JUGUT RAM vs. STATE OF CHHATTISGARH
2020 Latest Caselaw 513 SC

Citation : 2020 Latest Caselaw 513 SC
Judgement Date : 16 Sep 2020
Case No : Crl.A. No.-000616-000616 / 2020

    
   SC Pdf Link
Headnote :
A. Under Section 302 of the Indian Penal Code, 1860, regarding murder, the accused attacked the deceased with a lathi. A lathi is a common item that villagers carry, which is associated with their identity. The fact that it can also serve as a weapon does not automatically classify it as a weapon of assault. In cases where a lathi is used to strike the head, it must be determined on a case-by-case basis whether there was an intention to cause death or merely an awareness that death could result. The circumstances surrounding the incident, the manner of the assault, and the nature and number of injuries must all be evaluated together to ascertain the intention or knowledge involved.

[Para 7]

B. Pertaining to Sections 302 and 304 Part II of the Indian Penal Code, 1860, regarding culpable homicide, the conviction and sentence have been modified. There was an existing civil land dispute between the parties involved. The incident reportedly occurred while the deceased was harvesting crops, during which the appellant struck him on the head with a lathi. The deceased died in the hospital the following day. Witnesses have confirmed that the appellant also sustained injuries during the incident. As a result, the appellant\'s conviction has been changed from Section 302 IPC to Section 304 Part II IPC. The appellant has been in custody since 2004 and has already served the maximum sentence allowed for this charge. Consequently, the appellant has been ordered to be released.

[Paras 5 to 11]
 

Before:- R.F. Nariman, Navin Sinha and Indira Banerjee, JJ.

Criminal Appeal No.616 of 2020 (Arising out of SLP (Crl.) No.7416 of 2018). D/d. 16.9.2020.

Jugut Ram - Appellants

Versus

State of Chhattisgarh - Respondents

For the Appellants :- Mrs. Nanita Sharma, Advocate.

For the Respondents :- Mr. Sourav Roy, Deputy Advocate General, Mr. Mahesh Kumar, Mr. Pranav Sachdeva, Mr. Prabudh Singh, Mr. Suushant Yadav, Ms. Devika Khanna, Mr. Leeladhar Prajapat, Advocates.

JUDGMENT

Navin Sinha, J. - Leave granted.

2. The appellant assails his conviction under Section 302 of the Indian Penal Code (in short, "IPC") and the consequent sentence of life imprisonment, upheld by the High Court.

3. Ms. Nanita Sharma, learned counsel for the appellant, submits that all the four witnesses are related to the deceased. The two independent witnesses were not examined. The serological report with regard to the blood group of the deceased matching that alleged to have been found on the lathi have not been established. The recovery of the lathi has not been properly proved. The deceased did not die immediately, but succumbed to the injuries in the hospital. The assault was at spur of the moment with no premeditation. The appellant had also suffered injuries.

4. Learned counsel for the State, Sri Sourav Roy opposing the appeal submits that the deceased was in possession of the field. The appellant was the aggressor. The deceased succumbed on the spot. The intention to cause death is apparent from the assault made on the head, a sensitive part of the human body. The appellant cannot urge to have acted in self defence as he was the aggressor. He relies on State of A.P. v. S. Rayappa, (2006) 4 SCC 512 and Laltu Ghosh v. State of West Bengal (2019) 15 SCC 344, to contend that the evidence of related witnesses cannot be discarded.

5. We have heard learned counsel for the parties at length. There existed a civil land dispute between the parties. The occurrence is stated to have taken place on 23.11.2001 at about 02.00 P.M. while the deceased was harvesting crops. The appellant assaulted him with a lathi on the head. The deceased expired in the hospital the next day at about 07.45 P.M. The post mortem report proved by the Doctor, P.W. 13 found two contusions on the left and right parietal portion and fracture on the left parietal bone opining it to be dangerous to life. Other injured witnesses have confirmed that the appellant also suffered injuries in the occurrence.

6. The High Court on appreciation of evidence has come to the conclusion that the assault was not premeditated but had taken place in a heat of passion due to a land dispute. If the appellant had the intention, nothing prevented him from further assaulting the deceased. Nonetheless it maintained the sentence of the appellant under Section 302, IPC because death had taken place pursuant to the assault by him.

7. A lathi is a common item carried by a villager in this country, linked to his identity. The fact that it is also capable of being used as a weapon of assault, does not make it a weapon of assault simpliciter. In a case like the present, of an assault on the head with a lathi, it is always a question fact in each case whether there was intention to cause death or only knowledge that death was likely to occur. The circumstances, manner of assault, nature and number of injuries will all have to be considered cumulatively to decipher the intention or knowledge as the case may be. We do not consider it necessary to dilate on the first principles laid down in this regard in Virsa Singh v. The State of Punjab, 1958 SCR 1495, which stand well established. Suffice it to notice from precedents that in Joseph v. State of Kerala, (1995) SCC (Crl.) 165, the appellant dealt two blows on the head of the deceased. The deceased died two days later. The post mortem report found lacerated injury on the head and internal examination revealed fracture to the occipital bone extended up to the temporal bone. The High Court convicted the appellant under Section 302 IPC holding that the injury caused by the lathi was sufficient to cause death of the deceased. This Court observed as follows:

"3. ....The weapon used is not a deadly weapon as rightly contended by the learned counsel. The whole occurrence was a result of a trivial incident and in those circumstances the accused dealt two blows on the head with a lathi, therefore, it cannot be stated that he intended to cause the injury which is sufficient (sic). At the most it can be said that by inflicting such injuries he had knowledge that he was likely to cause the death. In which case the offence committed by him would be culpable homicide not amounting to murder. We accordingly set aside the conviction of the appellant under Section 302 IPC and the sentence of imprisonment for life awarded thereunder. Instead we convict the appellant under Section 304 Part II IPC and sentence him to five years' RI."
8. In Chamru Budhwa v. State of Madhya Pradesh, AIR 1954 SC 652, the appellant dealt a blow on the head of the deceased with a lathi and which proved fatal. The injury was medically opined sufficient in the ordinary course to cause death. Conviction under Section 302, IPC followed. This court observed as follows:

"5. It now remains to consider whether the offence which he committed falls within the first part or the second part of Section 304 of the Indian Penal Code . When the fatal injury was inflicted by the appellant on the head of the deceased by only one blow given in the manner alleged by the prosecution it could as well be that the act by which death was caused was not done with the intention of causing death or of causing such bodily injury as is likely to cause death. The act appears to have been done with the knowledge that it was likely to cause death, but without any intention to cause death or to cause such bodily injury as is likely to cause death within the meaning of Part II of Section 304 of the Indian Penal Code .
6. We accordingly allow the appeal to this extent that the conviction of the appellant under Section 302 of the Indian Penal Code and the sentence of transportation for life awarded to him will be set aside, but the appellant will be convicted of having committed the offence under Section 304 Part II of the Indian Penal Code and will be sentenced to seven years' rigorous imprisonment."
9. In Gurmukh Singh v. State of Haryana, (2009) 15 SCC 635, the deceased died three days later after an assault on the head with a lathi opined to be sufficient in the ordinary course of nature to cause death. Holding that the assault was made on the spur of the moment without premeditation the conviction was altered from one under Section 302 to Section 304 Part II and a sentence of seven years was handed. Similarly in Mohd. Shakeel v. State of A.P., (2007) 3 SCC 119, the appellant had caused only one injury and had suffered injury himself also. Altering the conviction from under Section 302 IPC to 304 Part II, the appellant was sentenced to the period undergone since 1999.

10. We do not consider that Laltu Ghosh (supra) and S. Rayappa (supra), with regard to credibility of related witnesses, have any relevance to the issue in question being decided by us.

11. We accordingly alter the conviction of the appellant from Section 302 IPC to Section 304 Part II, IPC. The appellant is in custody since 2004. He has already undergone the maximum period of sentence prescribed under the same. The appellant is, therefore, directed to be set at liberty forthwith unless wanted in any other case.

12. The appeal is allowed.

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