1973 INSC 0245 Lalji and Others Vs The State of U. P. Criminal Appeal No. 16 of 1970 (H. R. Khanna, A. Alagiriswami JJ) 14.08.1973 JUDGMENT KHANNA, J. ­ 1. This is an appeal by special leave by Lalji (23), Mahabir (45), Nar Singh (30), Paras Nath (27) and Ram Naresh (30) against the judgment of the Allahabad High Court affirming on appeal the conviction and sentence of the appellants. Lalji has been convicted under Section 304 Part I and Section 148 Indian Penal Code and has been sentenced to undergo rigorous imprisonment for a period of ten years on the first count and rigorous imprisonment for a period of two years on the second count. Lalji, has, in addition to that, been convicted for offences under Section 324 read with Section 149, Section 149 and Section 323 read with Section 149 and has been sentenced to undergo rigorous imprisonment for a period of two years, 2 1/2 years and one years respectively. Mahabir, Nar Singh, Paras Nath and Ram Naresh have been convicted under Section 147, Section 304 Part I read with Section 149, Section 324 read with Section 149, Section 325 read with Section 149 and Section 323 read with Section 149 Indian Penal Code and each of them has been sentence to undergo rigorous imprisonment for a period of 18 months, five years, 18 months, 2 1/2 years, and one year respectively. The sentences in the case of each of the appellants have been ordered to run concurrently. Budhdhu (50) and Munni Lal (20) were tried along with the appellants. Munni Lal was acquitted by the trial Court, while Budhdhu was acquitted by the High Court. 2. The appeal arises out of an occurrence which took place at 7 a.m. on March 29, 1965 in Nawagarh near village Shahpur Nawada at a distance of five miles from police station Chandauli in Varanasi district. As a result of the occurrence, Pancham (45) received fatal injuries and later died at 11 a.m. Injuries were also received by Nand Lal (P.W. 1), Munshi (P.W. 2), Jhuri (P.W. 3), Potan (P.W. 5), and Bhaggan on the side of the complainant. On the side of the accused, Lalji, Mahabir, Paras Nath and Ram Naresh received injuries. Both parties rushed to the police station and lodged reports. On the side of the complainant, report was lodged by Nand Lal P.W. at 8.30 a.m., while on the side of the accused, report was lodged by Mahabir at 8.35 a.m. On the basis of those reports, two cases were registered and both parties were sent up for trial. The trial Court convicted the accused appellants and Budhdhu in the present case, and Nand Lal, Munshi, Jhuri, Bhaggan and one Sheo in the cross case. 3. Lalji accused is the son of Budhdhu accused. Ram Naresh, Paras Nath and Nar Singh accused are the maternal uncle's sons of Mahabir accused. 4. The prosecution case is that Nand Lal P.W. is the owner of plot No. 129/2. Mahabir accused, who is a collateral of Nand Lal P.W., owns the adjoining plot. Mahabir had put up a hut on his own plot. There is a mend (dividing ridge) between the plots of Nandlal and Mahabir. On the morning of March 29, 1965, it is stated, Pancham deceased and Nandlal P.W. saw that Budhdhu and Mahabir were digging earth and thus extending the frontage of Mahabir's hut. Ram Naresh armed with a gandasa, Lalji and Munni Lal armed with spears and Nar Singh and Paras Nath armed with lathis were standing close to Mahabir with a view to help him. Pancham raised a protest against the act of the act of the accused party whereupon Mahabir and Budhdhu picked up lathis and those two accused along with the other accused started beating Pancham, and Nandlal with their respective weapons. Jhuri and Munshi then came there but they too were attacked. Potan and Bhaggan also tried to intervene, but injuries were caused to them also by the accused party. During the course of this occurrence. Lalji thrust his spear in the abdomen of Pancham who fell down on the ground. Nand Lal, Jhuri and other on the side of the complainant used their lathis, and in the process the accused were injured. 5. Bhaggan on medical examination was found to have two injuries caused by blunt weapon. One of those injuries was grievous as it had resulted in the fracture of humerus bone of the left forearm. Jhuri, Munshi and Nand Lal P.Ws. had nine, seven and nine, simple injuries, respectively caused by blunt weapon. Potan P.W. had four simple injuries, out of which three had been caused by a blunt weapon and one with a sharp edged pointed weapon. Post mortem examination of Pancham revealed that he had six injuries, out of which one was a stab wound, one was an incised wound, three were contusions and one was an abrasion. The fatal injury was the stab wound in the abdominal cavity measuring 2" x 1". Omentum and about 12" long portion of small intestines was protruding out of this wound. Death of Pancham was due to shock and hemorrhage resulting from cutting of small intestines, mesentory and blood vessels by some sharp edged pointed weapon. 6. The accused were examined by Dr. K. P. Rai and subsequently Dr. K. A. Khan in Jail. The trial Court and the High Court have relied upon the medical examination of the accused by Dr. Rai. According to Dr. Rai he found nine injuries on Mahabir. Nar Singh, Paras Nath and Ram Naresh accused had four injuries each on their persons while Lalji had one injury. The injuries on the persons of the accused were simple and had been caused by blunt weapon. 7. The defence version was that there was sugarcane crop in the plot of Mahabir, Ram Naresh and Nar Singh accused. Those fields used to be irrigated from the well of the accused which was close to the hut of Mahabir. A water channel ran over the intervening ridge between the plots of Mahabir and Nand Lal. On the day of occurrence, it is stated, Mahabir and ram Naresh accused had started repairing the water channel by digging earth from a portion of Mahabir's plot. Part of the water channel had been repaired with that earth when Pancham, Nand Lal, Munshi, Jhuri, Bhaggan, Sheo and Sotan appeared on the scene. Pancham and others were all armed at that time. Bhaggan then demolished the water channel which had been repaired by Mahabir and Ram Naresh. When Mahabir protested, the party of the complainant attacked them. Mahabir and Ram Naresh then picked up agricultural implements and wielded the same in self-defence. The other appellants too arrived at the spot and they too wielded lathis in exercise of the right of private defence. Ram Naresh accused came into the witness box and gave evidence in support of the defence version. 8. The trial Court on scrutiny of the evidence came to the conclusion that the witnesses on both sides had stated only the half truth and had resorted to exaggeration, twisting and embellishment of the true account of the occurrence. It was further held by the trial Court that the well near the hut of Mahabir was being used for irrigation purposes, that the channel through which the water from this well used to be taken was along the disputed ridge and that on the day of occurrence the party of the accused was digging and putting earth on the ridge in order to repair and reconstruct the water channel. The trial Court in this context referred to the evidence of the investigating officer, according to whom earth had been taken by the party of the accused from a pit of Mahabir's plot. The trial Court did not accept the evidence of the prosecution witnesses that Pancham and Nand Lal first went to the spot and thereafter Jhuri and Munshi arrived there and after that Bhaggan, Potan and Sheo appeared there. In the view of trial Court, all the members of the complainant's party reached the place of occurrence almost simultaneously. The prosecution allegation that the other accused were standing nearby when Mahabir and Budhdhu were digging the earth and repairing the water channel was not accepted. In the opinion of the trial Court, these persons were present at the hut which was only 15 or 20 paces from the ridge in question. As regards the actual assault, the trial Court came to the conclusion that no attack was made immediately by either party on the arrival of the complainant's party. At first there was remonstrance and counter remonstrance. A fight thereafter ensued when the complainant's party insisted that they would not allow the earth to be put on the dispute ridge and the party of the accused claimed that they must put the earth and reconstruct the water channel. The intransigence of the parties, in the opinion of the trial Court, led to a free fight and none of them could therefore plead the right of private defence. The accused, other than Lalji, in the opinion of the trial Court, were armed with lathis only. 9. The High Court in appeal held that the conclusions reached by the trial Court were substantially correct and were based upon reasonable appreciation of evidence. 10. In the appeal before us Mr. Nuruddin on behalf of the appellants has argued that the present is not a case wherein the accused party can be said to be members of the unlawful assembly or wherein the injuries caused by Lalji to Pancham can be said to have been caused in prosecution of the common object of the accused-appellants. Although Mr. Rana on behalf of the State has controverted the above contention, we find considerable force in the same. The trial Court has found that Mahabir accused had been using water from the well near his hut for irrigation purposes and that he along with Ram Naresh was repairing the old water channel on the ridge when the party of the complainant came there and stopped Mahabir and Ram Naresh from further repairing the water channel. The other accused who were present in the hut nearby, at a distance of 15 or 20 paces from the ridge, then came there. There was remonstrance and counter remonstrance which resulted in a fight. The trial Court has also found that there was no premeditation on the part of Lalji or any other accused to cause Pancham's death and that the fight was a sudden affair and was the result of heated passion. In the circumstances, in our opinion, it cannot be said that the appellants who were present in front of their hut formed an unlawful assembly. An assembly of five or more persons is designated an unlawful assembly if the common object of the persons composing that assembly is to do any of the acts mentioned in the five clauses of Section 141 Indian Penal Code. According to the explanation to that section, an assembly which was not unlawful when it assembled may subsequently become an unlawful assembly. The facts found by the trial Court and the High Court and the circumstances of the case do not show that the appellants formed a common object to do any of the acts mentioned in the five clauses of Section 141. Reference has been made to clause (4) of Section 141, according to which an assembly of five or more persons would be unlawful if the common object of the persons composing that assembly is to enforce any right or supposed right by means of criminal force or show of criminal force. As mentioned earlier, no party attacked the members of the opposite party at the commencement of the occurrence. There was only at that stage remonstrance and counter remonstrance. Someone then started the fight and, according to the trial Court, it could not definitely be determined as to which of the two parties struck the first blow. The circumstances of the case show that lathis were then wielded by the appellants, other than Lalji, not with a view to enforce any right or supposed right in respect of the water channel but because of the fact that a fight had started and the complainant's party was found to be armed. As there was no premeditation and the occurrence was a sudden affair, each of the appellants, in our opinion, should be held to be liable for his individual act and not vicariously liable for the acts of others. 11. Lalji gave the spear blow in the abdomen of Pancham. His conviction should, therefore, be maintained for the offence under Section 304 Part I Indian Penal Code. The sentence of rigorous imprisonment for a period of ten years awarded to Lalji for the injury caused to Pancham cannot be held to be excessive. As regards the other appellants, we find that they caused simple hurt with their lathis. There is no doubt that one grievous injury was caused to Bhaggan with blunt weapon, but on the material on record it cannot be said as to who caused the said injury. We would accordingly maintain the conviction of Mahabir, Nar Singh, Paras Nath and Ram Naresh for the offence under Section 323 Indian Penal Code. The conviction of Lalji for offences, other than that under Section 304 Part I, and of the other four appellants for the offences, other than that under Section 323 Indian Penal Code is set aside. Lalji is sentenced to undergo rigorous imprisonment for a period of ten years for the offence under Section 304 Part I. As regards the other four appellants who have been convicted under Section 323 Indian Penal Code, their sentence of imprisonment is reduced to the period already undergone.