2019 INSC 0138 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.1144 OF 2009 Mala Singh & Ors.                        …Appellants Versus State of Haryana           …Respondent J U D G M E N T Abhay Manohar Sapre, J.   1. This appeal is filed by the three accused persons against  the   final   judgment  and   order   dated  11.02.2008 passed   by   the   High   Court   of   Punjab   &   Haryana   at Chandigarh   in   Criminal   Appeal   No.65­DB   of   1999 whereby   the   Division   Bench   of   the   High   Court   allowed the   appeal   in   respect   of   eight   accused   persons   and acquitted   them   from   the   charges   under   Sections   148, 1 302/149,   323/149   and   506/149   of   the   Indian   Penal Code,   1860   (hereinafter   referred   to   as     “IPC”)   but dismissed   the   appeal   in   respect   of   the   three   accused persons   (appellants   herein)   and   convicted   them   under Section 302/34 IPC instead of Section 302/149 IPC. 2. In order to appreciate the controversy involved in this appeal, it is necessary to set out the facts in detail hereinbelow. 3. Eleven   (11)  accused   persons   (hereinafter   referred to   as   “A­1   to   A­11”)   were   tried   for   the   offences punishable under Sections 148, 302/149, 323/149 and 506/149   IPC   for   committing   murder   of   one   lady   ­ Mahendro Bai in Sessions Case No.19 of 1997.  4. Additional   Sessions   Judge,   Faridabad,   by judgment/order   dated   04.12.1998,   convicted   all   the accused   (A­1   to   A­11)   under   Sections   148,   302/149, 323/149   and   506/149   IPC   and   accordingly   sentenced them to undergo life imprisonment apart from imposing 2 other   lesser   sentences.     The   Additional   Sessions   Judge held   that   the   prosecution   was   able   to   prove   the   case against   all   the   accused   persons   (A­1   to   A­11)   beyond reasonable   doubt   and,   therefore,   all   of   them   deserve   to be convicted accordingly. 5. All the accused persons, namely, Ranjit Singh (A­ 1),   Boor Singh (A­2), Puran Singh (A­3), Balwant Singh (A­4),   Inder   Singh   (A­5),  Bagga   Singh   (A­6),   Mala   Singh (A­7), Phuman Singh(A­8), Kashmiro (A­9), Laxmi Bai(A­ 10) and Taro Bai(A­11) were sentenced to suffer rigorous imprisonment   for   six   months   under   Section   148   IPC, rigorous   imprisonment   for   life   and   to   pay   a   fine   of Rs.2,000/­   (Rs.Two   Thousand)   under   Section   302/149 IPC,   in   default   of   payment   of   fine   to   further   undergo rigorous   imprisonment   for   six   months,   rigorous imprisonment for three months under Section 323/149 IPC   and   rigorous   Imprisonment   for   six   months   under 3 Section   506/149   IPC.     All   the   sentences   were   to   run concurrently. 6. All   the   accused   persons   (A­1   to   A­11)   felt aggrieved   by   their   conviction   and   sentence   and   they filed   one   common   criminal   appeal   in   the   High   Court   of Punjab   &   Haryana   at   Chandigarh   (Criminal   Appeal No.65­DB of 1999).  7. By   impugned   order,   the   High   Court   allowed   the appeal in respect of the eight accused persons, namely, A­1 to A­6, A­10 & A­11 and acquitted them from all the charges   whereas   dismissed   the   appeal   in   respect   of three   accused   persons,   namely,   A­7   to   A­9   and accordingly   upheld   their   conviction   by   taking   recourse to   Section   34   IPC.     In   other   words,   the   High   Court upheld   the   conviction   under   Section   302   read   with Section 34 IPC in place of 302/149 IPC. 8. The   three   accused   persons,   namely,   Mala Singh(A­7), Phuman Singh(A­8) and Kashmiro(A­9), who 4 suffered   the   conviction/sentence   felt   aggrieved   by   the aforesaid   order   of   the   High   Court   and   they   filed   the present appeal by way of special leave in this Court.  9. So   far   as   the   order   of   the   High   Court,   which resulted in acquittal of eight accused, namely, A­1 to A­ 6,   A­10   and   A­11   is   concerned,   the   State   did   not challenge   their   acquittal   order   and,   therefore,   this   part of the order of the High Court has now attained finality.  10. We   are,   therefore,   not   required   to   examine   the legality   and   correctness   of   this   part   of   the   impugned order   by   which   eight   co­accused   (A­1   to   A­6,   A­10   and A­11) were acquitted. 11. Learned counsel for the appellants, at the outset, stated that so far as appellant No.1 ­ Mala Singh (A­7) is concerned,   he   expired   during   pendency   of   the   appeal. The   appeal   of   Mala   Singh   (A­7)   (appellant   No.1   herein) therefore,   stands   abated.   His   appeal   is   accordingly dismissed as having abated.  5 12. We are, therefore, now concerned with the case of two   accused   persons,   namely,   Phuman   Singh(A­8) [appellant   No.2   herein]     and   Smt.   Kashmiro(A­9) [appellant No.3 herein].  13. In   other   words,   now   we   have   to   examine   in   this appeal   as   to   whether   the   High   Court   was   justified   in upholding   the   conviction   and   the   sentence   of   appellant No.2 (A­8) and appellant No.3 (A­9). 14. In order to examine this question, it is necessary to set out the prosecution case in brief hereinbelow. 15. The   death   of   Mahendro   Bai   occurred   as   a   result of   some   disputes   between   the   members   of   one   family. One   group   consisted   of   one   branch   of   brothers,   their sons and the wives whereas the other group consisted of another   branch   of   brothers,   their   sons   and   the   wives. The   dispute   was   in   relation   to   the   ownership   and possession   of   an   ancestral   property   of   the   family members, i.e., one agricultural land. 6 16. One   Mehar   Singh   had   six   brothers.   They   owned 22   killas   of   land.   This   land   was   orally   partitioned amongst   all   the   brothers   30   years   back   and   each brother   was   cultivating   his   share.   Mehar   Singh   then purchased some other land measuring 2 ½   acres in the same area.   His three brothers–Mala Singh (A­7), Bagga Singh   (A­6)   and   Inder   Singh   (A­5)   then   started demanding   their   share   in   this   2   ½     acres   of   land   from Mehar Singh which he refused saying that it was not an ancestral land and, therefore, no need to partition. This became the cause of dispute among the brothers. 17. On 21.09.1996 at around 12 noon, Mehar Singh, Mal   Singh   (son   of   Mehar   Singh),   Mahendro   Bai   (wife   of Mal Singh­daughter in law of Mehar Singh), Dara Singh (son of Mehar Singh) and Palo Devi (wife of Dara Singh) were sitting on the land (field) and talking to each others then, Mala Singh (A­7), Inder Singh (A­5) , Bagga Singh (A­6)   Boor   Singh   (A­2),   Balwant   Singh   (A­4),     Puran 7 Singh   (A­3),   Ranjit   Singh   (A­1),   Phuman   Singh   (A­8), Taro   Bai   (A­11)   and   Kashmiro(A­9)   came   there   with weapons (lathi, country made pistol, sword, ballaum) in their hands.  18. Mala   Singh   (A­7)   gave   "Lalkara"   saying   that   they should   be   taught   lesson   for   non­partitioning   the   land and   be   finished.   This   led   to   a   fight   between   the   two groups   resulting   in   death   of   Mahendro   Bai   and   also causing injuries to Mehar Singh and Palo Bai. 19. This   led   to   registration   of   the   FIR   (Ex­PN/2)   by Dara   Singh   followed   by   the   investigation.   The statements   of   several   persons   were   recorded,   evidence was   collected,   post­mortem   report   of   the   deceased   was obtained, weapons were seized, FSL report was obtained which   led   to   arrest   of   the   aforementioned   eleven persons.  20. The   charge­sheet   was   filed   against   all   the   11 accused   persons   (A­1   to   A­11).   The   case   was   then 8 committed   to   the   Sessions   Court   for   trial.   The prosecution examined as many as 14 witnesses. All the accused   persons   (A­1   to   A­11)   were   examined   under Section   313   of   the   Criminal   Procedure   Code,   1973 (hereinafter   referred   to   as   “Cr.P.C.).   They   denied   their involvement in the crime. 21. By   judgment/order   dated   04.12.1998,   the Additional  Sessions  Judge convicted  all the  11 accused persons   (A­1   to   A­11)   under   Sections   148,   302/149, 323/149 & 506/149 IPC, as detailed above, which gave rise to filing of the criminal appeal by all the 11 accused persons (A­1 to A­11) in the High Court. 22. As   mentioned   above,   the   High   Court   acquitted eight accused persons (A­1 to A­6, A­10 & A­11) from all the charges by  giving  them  benefit of doubt but upheld the conviction of the present three appellants (A­7 to A­ 9)   under   Section   302/34   IPC   instead   of   302/149   IPC, which   was   awarded   by   the   Additional   Sessions   Judge. 9 Against this order of the High Court, the three accused persons   (A­7   to   A­9)   have   felt   aggrieved   and   filed   this appeal after obtaining the special leave to appeal in this Court. 23. Heard   Mr.   Karan   Bharihoke,   learned   amicus curiae ,   Mr.   Sunny   Choudhary,   learned   counsel   for   the appellants­accused   persons   and   Mr.   Atul   Mangla, learned Additional Advocate General for the respondent­ State. 24. Learned   counsel   for   the   appellants   (accused persons   A­7   to   A­9)   while   assailing   the   conviction   and sentence   of     the   appellants   submitted   that   the   High Court   erred   in   upholding   the   conviction   of   the appellants.     His   submission   was   that   the   High   Court should   also   have   acquitted   the   appellants   herein   along with   other   eight   co­accused   persons.     Learned   counsel urged   that,   in   any   case,   the   High   Court   erred   in 10 upholding   the   appellants’   conviction   and   sentence under Section 302/34 IPC.  25. Learned counsel urged that it was not in dispute that   the   appellants   along   with   other   eight   co­accused were originally charged and eventually convicted also for an   offence   punishable   under   Section   302   read   with Section   149   IPC.     With   this   background,   when   the matter   was   carried   in   appeal   at   the   instance   of   all   the eleven accused persons challenging their conviction, the only   question,   which   fell   for   consideration   before   the High   Court,   was   whether   the   conviction   of   all   the   11 accused   persons   under   Section   302/149   is   justified   or not.  26. Learned   counsel   urged   that   the   High   Court   was, therefore,   not   justified   in   altering   the   charge   from Section   302   read   with   Section   149   IPC   to   Section   302 read   with   Section   34   IPC   suo   moto   and   then   was   not justified   in   upholding   the   conviction   and   that   too   only 11 qua   three   accused   persons   (appellants   herein)   and acquitting other eight co­accused. 27. In other words, his submission was that once the charges   were   framed   under   Section   302/149   IPC against   all   the   11   accused   persons   which   resulted   in their   conviction   under   Section   302/149   IPC,   the Appellate Court had no jurisdiction to  suo moto  alter the charges   and   convict   the   appellants   under   Section 302/34   IPC   without   giving   them   any   opportunity   to meet   the   altered   charge   and   simultaneously   acquitting remaining   eight   co­accused   from   the   charge   of   Section 302/149 IPC. 28. Learned   counsel   urged   that   assuming   that   the Appellate Court had the jurisdiction to alter the charges qua   the   appellants   (A­7   to   A­9)   only,   yet,   in   his submission,   there   was   no   evidence   adduced   by   the prosecution to split the charges only against the present 12 appellants   under   Section   34   IPC   for   upholding   their conviction under Section 302 IPC.  29. In   substance,   the   submission   was   against   the splitting   of   the   charges   at   the   appellate   stage   by   the High   Court   for   convicting   the   appellants   under   Section 302/34   IPC   and   acquitting   the   remaining   eight   co­ accused   persons   under   Section   302/149   IPC   but   not extending   the   similar   benefit   of   acquittal   to   the appellants herein. 30. The   last   submission   of   the   learned   counsel   was that, in a case of this nature, the Appellate Court having acquitted   the   eight   co­accused   should   have   examined the role of each accused (appellants herein) in the crime. The reason being, when no case under Section 149 IPC was   held   made   out   qua   all   the   accused   persons inasmuch   as   when   eight   co­accused   stood   acquitted under Section 302/149 IPC by the High Court and when there was no evidence to sustain the plea of Section 34 13 against the three appellants, the only option available to the   Appellate   Court   was   to   examine   the   role   of   each appellant individually in the crime in question. 31. It was, therefore, his submission that if the role of the   present   two   appellants   is   examined   in   the commission   of   the  crime   then   it   is  clear   that  the   death of     Mahendro   Bai   occurred   on   account   of   gun   shot injury hit by Puran Singh (A­3) who stood acquitted and Farsa   injury   inflicted   by   Mala   Singh   (A­7),     who   has since  died,  and  not  on  account   of  the  injury   caused  by the present two appellants. 32. Learned   counsel   pointed   out   from   the   evidence that so far as appellant No.2 ­ Phuman Singh (A­8) and appellant No. 3­Kashmiro (lady) (A­9) is concerned, both individually     hit   the   deceased   with   lathi   which   caused one   simple   injury   on   the   right   hand   and   other   on   left cheek   of   the   deceased   and   that   too   before   others   could inflict the fatal injuries to the deceased. 14 33. It   was,   therefore,   his   submission   that   in   these circumstances, appellant Nos. 2 and 3 could at best be convicted   for   an   offence   punishable   under   Section   324 IPC but not beyond it keeping in view the law laid down by this Court on such question in   Mohd. Khalil Chisti vs.  State of Rajasthan & Ors.  (2013) 2 SCC 541.  34. Lastly,   it   was   urged   that   since   both   these appellants   (A­8   &   A­9)   have   already   undergone   around seven   years   of   jail   sentence   and   were   also   released   on bail   in   the   year   2009   by   this   Court   and   both   still continue to be on bail for the last 10 years, the ends of justice would be met, if both the appellants are awarded the   jail   sentence   of   “already   undergone”   under   Section 324 IPC with any fine amount. 35. Mr.   Karan   Bharihoke,   learned   amicus   curiae brought to our notice the legal position, which apply in this   case   and   argued   ably   by   pointing   out   the  evidence and   how   the   legal   principle   laid   down   by   this   Court 15 apply   to   the   case   at   hand.     He   also   submitted   his written note. 36. In   reply,   learned   Additional   Advocate   General   for the   respondent   (State)   supported   the   impugned   order and   urged   that   the   same   be   upheld   calling   for   no interference. 37. Having   heard   the   learned   counsel   for   the   parties and   learned   amicus  curiae , we  are  inclined  to  allow  the appeal   finding   force   in   the   submissions   urged   by   the learned counsel for the appellants as detailed below. 38. Four   questions   arise   for   consideration   in   this appeal­first,   whether   the   High   Court   was   justified   in convicting   the   appellants   under   Section   302   read   with Section 34 IPC when, in fact, the initial trial was on the basis   of   a   charge   under   Section   302   read   with   Section 149 IPC ? 39. Second,   whether   the   High   Court   was   justified   in altering   the   charge   under   Section   149   to   one   under 16 Section   34   in   relation   to   three   accused   (appellants herein)   after   acquitting   eight   co­accused   from   the charges of Section 302/149 IPC and then convicting the three accused (appellants herein) on the altered charges under Section 302/34 IPC? 40. Third,   whether   there   is   any   evidence   to   sustain the   charge   under   Section   34   IPC   against   the   three accused (appellants herein) so as to convict them for an offence under Section 302 IPC ?  41. And Fourth, in case the charge under Section 34 IPC   is   held   not   made   out   for   want   of   evidence   and further   when   the   charge   under   Section   149   is   already held not made out by the High Court, whether any case against   three   accused   persons   (appellants   herein)   is made   out   for   their   conviction   and,   if   so,     for   which offence ? 42. Before   we   examine   the   facts   of   the   case,   it   is necessary   to   take   note   of   the   relevant   sections,   which 17 deal   with   alter   of   the   charge   and   powers   of   the Court/Appellate Court in such cases. 43. Section   216   of   Cr.P.C.   deals   with   powers   of   the Court  to alter   the charge.   Section  386 of  Cr.P.C. deals with   powers   of   the   Appellate   Court   and   Section   464   of Cr.P.C.   deals   with   the   effect   of   omission   to   frame,   or absence   of,   or   error   in   framing   the   charge.   These Sections are quoted below: “ 216. Court may alter charge. (1)   Any Court may alter or add  to  any charge at any time before judgment is pronounced. (2)   Every   such   alteration   or   addition   shall   be read and explained to the accused. (3)   If the alteration or addition to a charge is such   that   proceeding   immediately   with   the trial is not likely, in the opinion of the Court, to prejudice the accused in his defence or the prosecutor   in   the   conduct   of   the   case,   the Court   may,   in   its   discretion,   after   such alteration   or   addition   has   been   made, proceed   with   the   trial   as   if   the   altered   or added charge had been the original charge. (4)   If   the   alteration   or   addition   is   such   that proceeding   immediately   with   the   trial   is likely,   in   the   opinion   of   the   Court,   to 18 prejudice   the   accused   or   the   prosecutor   as aforesaid,   the   Court   may   either   direct   a   new trial   or   adjourn   the   trial   for   such   period   as may be necessary. (5)   If   the   offence   stated   in   the   altered   or added   charge   is   one   for   the   prosecution   of which   previous   sanction   is   necessary,   the case   shall   not   be   proceeded   with   until   such sanction   is   obtained,   unless   sanction   had been   already   obtained   for   a   prosecution   on the same facts as those on which the altered or added charge is founded.   386.   Powers   of   the   Appellate   Court.   After perusing   such   record   and   hearing   the appellant   or   his   pleader,   if   he   appears,   and the   Public   Prosecutor   if   he   appears,   and   in case   of   an   appeal   under   section   377   or section   378,   the   accused,   if   he   appears,   the Appellate   Court   may,   if   it   considers   that there   is   no   sufficient   ground   for   interfering, dismiss the appeal, or may­ (a)   in   an   appeal   from   an   order   of acquittal,   reverse   such   order   and   direct that further inquiry be made, or that the accused   be   re­tried   or   committed   for trial,   as   the   case   may   be,   or   find   him guilty   and   pass   sentence   on   him according to law; (b)   in an appeal from a conviction­ (i)   reverse   the   finding   and   sentence and acquit or discharge the accused, or order him to be re­tried by a Court of   competent   jurisdiction 19 subordinate   to   such   Appellate   Court or committed for trial, or (ii)   alter the finding, maintaining the sentence, or (iii)   with   or   without   altering   the finding,   alter   the   nature   or   the extent,   or   the   nature   and   extent,   of the   sentence,   but   not   so   as   to enhance the Same; (c)   in   an   appeal   for   enhancement   of sentence­ (i)   reverse   the   finding   and   sentence and   acquit   or   discharge   the   accused or order him to be re­tried by a Court competent to try the offence, or (ii)   alter   the   finding   maintaining   the sentence, or (iii)   with   or   without   altering   the finding,   alter   the   nature   or   the extent,   or   the   nature   and   extent,   of the   sentence,   so   as   to   enhance   or reduce the same; (d)   in   an   appeal   from   any   other   order, alter or reverse such order; (e)   make   any   amendment   or   any consequential   or   incidental   order   that may be just or proper;  Provided   that   the   sentence   shall   not   be enhanced   unless   the   accused   has  had   an 20 opportunity   of   showing   cause   against such enhancement:  Provided further that the Appellate Court shall   not   inflict   greater   punishment   for the   offence   which   in   its   opinion   the accused has committed, than might have been   inflicted   for   that   offence   by   the Court   passing   the   order   or   sentence under appeal. 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   deemed 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. (2)   If   the   Court   of   appeal,   confirmation   or revision is of opinion that a failure of justice has in fact been occasioned, it may­ (a)   in   the   case   of   an   omission   to   frame   a charge,   order   that   a   charge   be   framed and   that   the   trial   be   recommenced   from the   point   immediately   after   the   framing of the charge; (b)   in   the   case   of   an   error,   omission   or irregularity   in   the   charge,   direct   a   new trial   to   be   had   upon   a   charge   framed   in whatever manner it thinks fit: 21 Provided   that   if   the   Court   is   of   opinion   that the   facts   of   the   case   are   such   that   no   valid charge could be preferred against the accused in   respect   of   the   facts   proved,   it   shall   quash the conviction.” 44. Combined   reading   of   Sections   216,   386   and   464 of   Cr.P.C.   would   reveal   that   an   alteration   of   charge where   no   prejudice   is   caused   to   the   accused   or   the prosecution   is   well   within   the   powers   and   the jurisdiction of the Court including the Appellate Court.  45. In   other   words,   it   is   only   when   any   omission   to frame   the   charge   initially   or   till   culmination   of   the proceedings or at the appellate stage results in failure of justice   or   causes   prejudice,   the   same   may   result   in vitiating the trial in appropriate case. 46. The   Constitution   Bench   of   this   Court   examined this   issue,   for   the   first   time,   in   the   context   of   old Criminal   Procedure   Code   in   a   case   reported   in   Willie (William) Slaney  vs.  State of M.P.  (AIR 1956 SC 116).  22 47. Learned   Judge   Vivian   Bose   J.   speaking   for   the Bench in his inimitable style of writing held, “ Therefore, when   there   is   a   charge   and   there   is   either   error   or omission in it or both, and whatever its nature, it is not to be   regarded   as   material   unless   two   conditions   are fulfilled both of which are matters of fact: (1) the accused has ‘in fact’ been misled by it ‘and’ (2) it has occasioned a   failure   of   justice.   That,   in   our   opinion,   is   reasonably plain language. ”     48. In   Kantilal   Chandulal   Mehta   vs.   State   of Maharashtra   &   Anr.   (1969)   3   SCC   166,   this   Court again   examined   this   very   issue   arising   under   the present   Code   of   Criminal   Procedure   with   which   we   are concerned in the present case.   Justice P. Jaganmohan Reddy,   speaking   for   the   Bench   after   examining   the scheme   of   the   Code   held   inter   alia   “ In   our   view     the Criminal Procedure Code   gives ample power to the courts 23 to   alter   or   amend   a   charge   whether   by   the   trial   court   or by the appellate court provided that the accused has not to   face   a   charge   for   a   new   offence   or   is   not   prejudiced either by keeping him in the dark about that charge or in not   giving   a   full   opportunity   of   meeting   it   and   putting forward   any   defence   open   to   him,   on   the   charge   finally preferred against him .” 49. Now  coming  to  the  question  regarding  altering  of the charge from Section 149 to Section 34 IPC read with Section   302   IPC,   this   question   was   considered   by   this Court for the first time in the case of    Lachhman Singh & Ors.   vs.   The State   (AIR 1952 SC 167) where Justice Fazl Ali speaking for the bench held as under: “ It   was   also   contended   that   there   being   no charge   under   section   302   read   with   section 34   of   the   Indian   Penal   Code,   the   conviction of   the   appellants   under   section   302   read with   section  149   could not have been altered by   the   High   Court   to   one   under   section 302   read   with   section   34 ,   upon   the   acquittal of   the   remaining   accused   persons.   The   facts of   the   case   are   however   such   that   the 24 accused   could   have   been   charged alternatively,   either   under   section   302   read with   section   149   or   under   section   302   read with   section   34 .   The   point   has   therefore   no force.” 50. This   question   was   again   examined   by   this   Court in   Karnail Singh & Anr.   vs.   State of Punjab   (AIR 1954 SC   204)   wherein   the   learned   Judge   Venkatarama Ayyar,J.   elaborating   the   law   on   the   subject   held   as under: “ (7)   Then   the   next   question   is   whether   the conviction   of   the   appellant   under   section 302   read   with   section   34 ,   when   they   had been   charged   only,   under   section   302   read with   section   149 ,   was   illegal   The   contention of   the   appellants  is   that  the   scope   of   section 149   is   different   from   that  of   section   34 ,   that while   what   section   149   requires   is   proof   of   a common   object,   it   would   be   necessary under   section   34   to   establish   a   common intention and that therefore when the charge against   the   accused   is   under   section   149 ,   it cannot   be   converted   in   appeal   into   one under   section   34 .   The   following   observations of   this   court   in   Dalip   Singh   v.   State   of Punjab,   AIR   1953   SC   364   were   relied   on   in support of this position :­   "Nor   is   it   possible   in   this   case   to   have recourse   to   section   34   because   the appellants   have   not   been   charged   with 25 that   even   in   the   alternative   and   the common   intention   required   by   section 34   and   the   common   object   required by   section   149   are   far   from   being   the same thing."  It   is   true   that   there   is   substantial   difference between   the   two   sections   but   as   observed   by Lord   Sumner   in   Barendra   Kumar   Ghosh   v. Emperor ,   AIR   1925   PC   1,   they   also   to   some extent   overlap   and   it   is   a   question   to   be determined on the facts of each case whether the   charge   under   section   149   overlaps   the ground covered by   section 34 . If the common object   which   is   the   subject   matter   of   the charge   under   section   149   does   not necessarily involve a common intention, then the   substitution   of   section   34   for   section 149   might   result   in   prejudice   to   the   accused and ought not therefore to be permitted. But if  the  facts  to  be   proved   and  the   evidence  to be   adduced   with   reference   to   the   charge under   section   149   would   be   the   same   'if   the charge   were   under   section   34 ,   then   the failure   to   charge   the   accused   under   section 34   could   not   result   in   any   prejudice   and   in such   cases,   the   substitution   of   section 34   for   section   149   must   be   held   to   be   a formal matter. We   do   not   read   the   observations   in   Dalip Singh   v.   State,   of   Punjab(1)   as   an   authority for   the   broad   proposition   that   in   law   there could be no  recourse to,   section 34   when the charge   is   only   under   section   149 .   Whether such recourse can be had or not must depend on   the   facts   of   each   case.   This   is   in   accord with   the   view   taken   by   this   court in   Lachhman   Singh   v.   The   State   (1),   where 26 the   substitution   of   section   34   for   section 149   was   upheld   on   the   ground   that  the   facts were such  “ that   the   accused   could   have   been charged   alternatively   either under   section 302   read with   section 149 , or   under   section   302 read   with   section 34 .” 51. The law laid down in  Lachman Singh  (supra) and Karnail Singh  (supra) was reiterated in  Willie (William) Slaney   (Supra)   wherein   Justice   Vivian   Bose   speaking for the Bench while referring to these two decisions held as under: “ (49).  The following cases  afford no  difficulty because   they   directly   accord   with   the   view we have set out at length above.   In Lachman Singh   v.   The   State ,   AIR   1952   SC   167,   it   was held   that   when   there   is   a   charge under   section   302   of   the   Indian   Penal   Code read   with   section   149   and   the   charge under   section   149   disappears   because   of   the acquittal   of   some   of   the   accused,   a conviction   under   section   302   of   the   Indian Penal   Code   read   with   section   34 is   good   even though   there   is   no   separate   charge under   section   302   read   with   section   34 , provided   the   accused   could   have   been   so charged on the facts of the case.  The   decision   in   Karnail   Singh   v.   The State   of   Punjab ,   AIR   1954   SC   204   is   to   the 27 same effect and the question about prejudice was also considered.” 52. This   principle   of   law   was   then   reiterated   after referring   to   law   laid   down   in   Willie   (William)   Slaney (Supra) in the case reported in   Chittarmal   vs.   State of Rajasthan  (2003) 2 SCC 266 in the following words: “ 14. It is well settled by a catena of decisions that   section   34   as   well   as   section   149   deal with   liability   for   constructive   criminality   i.e. vicarious   liability   of   a   person   for   acts   of others.   Both   the   sections   deal   with combinations   of   persons   who   become punishable   as   sharers   in   an   offence.   Thus they   have   a   certain   resemblance   and   may   to some   extent   overlap.   But   a   clear   distinction is   made   out   between   common   intention   and common   object   in   that   common   intention denotes   action   in   concert   and   necessarily postulates   the   existence   of   a   pre­arranged plan   implying   a   prior   meeting   of   the   minds, while   common   object   does   not   necessarily require   proof   of   prior   meeting   of   minds   or pre­   concert.   Though   there   is   substantial difference   between   the   two   sections,   they also   to   some   extent   overlap   and   it   is   a question   to   be   determined   on   the   facts   of each   case   whether   the   charge   under   section 149   overlaps   the   ground   covered   by   section 34 . Thus, if several persons numbering five or more,   do   an   act   and   intend   to   do   it, 28 both   sections   34   and   section   149   may   apply. If   the   common   object   does   not   necessarily involve   a   common   intention,   then   the substitution   of   section   34   for   section 149   might   result   in   prejudice   to   the   accused and   ought   not,   therefore,   to   be   permitted. But   if   it   does   involve   a   common   intention then   the   substitution   of   section 34   for   section   149   must   be   held   to   be   a formal matter. Whether such recourse can be had   or  not  must  depend   on  the   facts of   each case.   The   non   applicability   of   section   149   is, therefore, no bar in convicting the appellants under   section   302   read   with   section   34   IPC, if   the   evidence   discloses   commission   of   an offence   in   furtherance   of   the   common intention   of   them   all.   (See   Barendra   Kumar Ghosh   Vs.   King   Emperor:   AIR   1925   PC 1;   Mannam   Venkatadari   and   others   vs.   State of   Andhra   Pradesh   :AIR   1971   SC 1467;   Nethala   Pothuraju  and   others  vs.   State of   Andhra   Pradesh   :   AIR   1991   SC   2214 and   Ram   Tahal   and   others   vs.   State   of   U.P .   : AIR 1972 SC 254)”   53. In the light of the aforementioned principle of law stated by this Court which is now fairly well settled, we have   to   now   examine   the   evidence   of   this   case   with   a view   to   find   out   as   to   whether   the   High   Court   was justified in convicting  appellant Nos. 2 and 3 herein for commission of offence of murder with the aid of Section 29 34 IPC which was initially not the charge framed against the appellants herein by the Sessions Judge.  54. Having   perused   the   entire   evidence   and   legal position   governing   the   issues   arising   in   the   case,   we have   formed   an   opinion   that   the   appeal   filed   by appellant   Nos.   2   and   3   deserves   to   be   allowed   and   the conviction   of   appellant   Nos.   2   and   3   deserves   to   be altered to Section 324 IPC. This we say for the following reasons: 55. First, once eight co­accused were acquitted by the High   Court   under   Section   302/149   IPC   by   giving   them the benefit of doubt and their acquittal attained finality, the charge under Section 149 IPC collapsed against the three   appellants   also   because   there   could   be   no unlawful   assembly   consisting   of   less   than   five   accused persons.   In   other   words,   the   appellants   (3   in   number) could   not   be   then   charged   with   the   aid   of   Section   149 30 IPC for want of numbers and were, therefore, rightly not proceeded with under Section 149 IPC. 56. Second, keeping in view the law laid down by this Court   in   the   cases   referred   supra ,   the   High   Court though   had   the   jurisdiction   to   alter   the   charge   from Section   149   IPC   to   Section   34   IPC   qua   the   three appellants,   yet,   in   our   view,   in   the   absence   of   any evidence   of   common   intention   qua   the   three   appellants so   as   to   bring   their   case   within   the   net   of   Section   34 IPC,   their   conviction   under   Section   302/34   IPC   is   not legally sustainable. 57. In other words, in our view, the prosecution failed to   adduce   any   evidence   against   the   three   appellants   to prove their common intention to murder Mahendro Bai. Even   the   High   Court   while   altering   the   charge   from Section   149   IPC   to   Section   34   IPC   did   not   refer   to   any evidence nor gave any reasons as to on what basis these three   appellants   could   still   be   proceeded   with   under 31 Section   34   IPC   notwithstanding   the   acquittal   of remaining eight co­accused. 58. It was the case of the prosecution since inception that   all   the   eleven   accused   were   part   of   unlawful assembly   and   it   is   this   case,     the   prosecution   tried   to prove   and   to   some   extent   successfully   before   the Sessions   Judge   which   resulted   in   the   conviction   of   all the   eleven   accused   also   but   it   did   not   sustain   in   the High Court.  59. In   our   view,   the   evidence   led   by   the   prosecution in   support   of   charge   under   Section   149   IPC   was   not sufficient   to   prove   the   charge   of   common   intention   of three   appellants   under   Section   34   IPC   though,   as mentioned above, on principle of law, the High Court in its   appellate   jurisdiction   could   alter   the   charge   from Section 149 to Section 34 IPC. 60.             Section   34   IPC   does   not,   by   itself,     create   any offence   whereas   it   has   been   held   that   Section   149   IPC 32 does. As mentioned above, the prosecution pressed their case   since   inception   and   accordingly   adduced   evidence against   all   the   accused   alleging   that   all   were   the members   of   unlawful   assembly   under   Section   149   IPC and   not   beyond   it.   The   Sessions   Court,     therefore, rightly framed a charge to that effect.  61. If   the   prosecution   was   successful   in   proving   this charge   in   the   Sessions   Court   against   all   the   accused persons, the prosecution failed in so proving in the High Court.  62.       The   prosecution,   in   our   view,   never   came   with   a case that all the 11 accused persons shared a common intention   under   Section   34   IPC   to   eliminate   Mahendro Bai   and   nor   came   with   a   case   even   at   the   appellate stage   that   only   3   appellants   had   shared   common intention   independent   of   8   co­accused   to   eliminate Mahendro Bai. 33 63.             When   prosecution   did   not   set   up   such   case   at any stage of the proceedings against the appellants nor adduced   any   evidence   against   the   appellants   that   they (three)   prior   to   date   of   the   incident   had   at   any   point   of time shared the "common intention" and in furtherance of  sharing  such  common intention  came on the spot  to eliminate   Mahendro   Bai   and   lastly,   the   High   Court having   failed   to   give   any   reasons   in   support   of   altered conviction   except   saying   in   one   line   that   conviction   is upheld   under   Section   302/34   IPC   in   place   of   Section 302/149   IPC,   the   invoking   of   Section   34   IPC   at   the appellate   stage   by   the   High   Court,   in   our   view,   cannot be upheld. 64. True it is that “Lalkara” was given by Mala Singh ­ appellant No.1 (since dead) but it was not to eliminate Mahindrao Bai ­ the deceased.   65. Learned   counsel   for   the   respondent(State)   was not   able   to   point   out   any   evidence   that   the   appellants 34 ever   shared   common   intention   to   eliminate   Mahendro Bai   independent   of   acquitted   eight   accused.   We   are, therefore,   unable   to   find   any   basis   to   sustain   the conviction of the appellants under Section 302 read with Section   34   IPC   for   want   of   any   evidence   of   the prosecution.  66. Now   we   come   to   the   next   issue.   It   has   come   in evidence   that   Mala   Singh(A­7)   hit   with   a   Farsa   and Puran   Singh(A­3)   fired   gun   shot   which   hit   Mahendro Bai.       As   per   post­mortem   report,   Mahendro   Bai   died due   to   gun   shot   injury.     So   far   as   the   role   of   appellant Nos. 2 and 3 in the crime is concerned,   both hit single blow ­ one on hand and other on cheek of Mahendro Bai prior to other two accused­Mala Singh and Puran Singh inflicting their assault on her.  67. As   per   post­mortem   report,   both   the   assault made   by   the   appellant   Nos.   2   and   3   caused   simple injury   to   Mahendro   Bai   which   did   not   result   in   her 35 death and nor could result in her death. (see injury Nos. 2 and 3 in the evidence of PW­3 Dr. P.S. Parihar)  68. In   a   case   of   this   nature,   when   there   is   a   fight between the two groups and where there are gun shots exchanged   between   the   two   groups   against   each   other and   when   on   evidence   eight   co­accused   are   completely let of and where the State does not pursue their plea of Section   149   IPC   against   the   acquitted   eight   accused which   attains   finality   and   where   the   plea   of   Section   34 IPC   is   not   framed  against   any  accused  and   where  even at   the   appellate   stage   no   evidence   is   relied   on   by   the prosecution to sustain the charge of Section 34 IPC   qua the   three   accused   appellants   independent   of   eight acquitted co­accused and when out of two main accused assailants, one has died and the other is acquitted and lastly, in the absence of any reasoning given by the High Court   for   sustaining   the   conviction   of   the   three appellants in support of alteration of the charge, we are 36 of   the   considered   view   that   the   two   appellants   are entitled to claim  the benefit of entire scenario and seek alteration   of   their   conviction   for   commission   of   the offence   punishable   under   Section   324   IPC   simplicitor rather   than   to   suffer   conviction   under   Section   302/34 IPC,   if   not   complete   acquittal   alike   other   eight   co­ accused. 69. We   are,   therefore,   of   the   considered   opinion   that appellant Nos. 2 and 3 could at best be convicted for an offence   punishable   under   Section   324   IPC   and   not beyond it on the basis of their individual participation in the commission of the crime. 70. Learned   counsel   for   the   appellants   then   stated that   out   of   the   total   jail   sentence   awarded,   appellant Nos. 2 and 3 has already undergone around seven years of   jail   sentence   when   both   were   released   on   bail   by orders   of   this   Court   on   07.07.2009.   So   far   as   the appellant No. 3 is concerned, she is an aged lady.  37 71. Taking   into   consideration   the   fact   that   the appellants   Nos.   2   and   3   have   already   undergone   seven years   of   jail   sentence   and   appellant   No.   3   is   an   aged lady   and   is   also   on   bail   for   the   last   10   years   and   that both did not breach any condition of the bail in last the 10 years, we are inclined to allow the appeal and while setting   aside   the   conviction   and   sentence   of   the appellant   Nos.   2   and   3   under   Section   302/34   IPC, convert   their   conviction   under   Section   324   IPC   and sentence   them   to   what   they   have   “already   undergone” and impose a fine of Rs.10,000/­ on each appellant and in   default   in   payment   of   fine,   to   further   undergo   three months’ simple imprisonment. 72. In   other   words,   the   appellants   (Nos.2   &   3)   need not   undergo   any   jail   sentence   than   what   they   have already   undergone   provided   each   of   the   appellants deposit   Rs.10,000/­   as   fine   amount   within   three months   from   the   date   of   this   order   else   both   the 38 appellants   will   have   to   undergo   three   months   simple imprisonment in default of non­deposit of fine amount. 73. Before   parting,   we   place   on   record   a   word   of appreciation   for   the   valuable   services   rendered   by   Mr. Karan Bharihoke  amicus curiae  appointed by this Court. He   argued   the   case   ably   and   fairly   and   also   filed effective   written   submissions,   which   enabled   us   to examine the issue involved in this appeal properly. 74. The appeal thus succeeds and is allowed in part. The   impugned  order   is  modified   to   the  extent   indicated above.        ………………………………..J.   (ABHAY MANOHAR SAPRE)               ..………………………………J.    (R. SUBHASH REDDY) New Delhi, February 12, 2019 39