2019 INSC 0155 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION       CRIMINAL APPEAL NO(s). 2007 OF 2008 EZAJHUSSAIN SABDARHUSSAIN & ANR.    ….Appellant(s) VERSUS STATE OF GUJARAT       ….Respondent(s) J U D G M E N T Rastogi, J. 1.       The appellants are assailing their conviction under Section 302   read   with   section   34   IPC   and   sentenced   to   undergo imprisonment   for   life   passed   by   the   learned   trial   Court   and confirmed by the High Court under the impugned judgment.   2. On   dismissal  of   appeal   upholding   conviction   under   Section 302   read   with   Section   34   IPC,   accused   nos.   1   and   2   have   not challenged their conviction and sentence and accused nos. 3 and 4(present   appellants)   have   approached   this   Court   assailing   the 1 said   judgment   and   conviction   under   Section   302   read   with Section 34 IPC.   3. The   brief   facts   necessary   for   disposal   of   the   appeal   are   as follows: According   to   the   case   of   the   prosecution,   accused   no.1 Iftekharhussain   Sabdarhussain   was   having   a   long   pending   civil dispute   about   his   flat   with   the   deceased   Mohammad   Shakil situated near  to  the scene  of  occurrence.   On  18 th   August, 1997 at   about   11.00   a.m.,   Mohammad   Shakil(deceased)   had   operated electric   motor   for  supply   of   water   in   the  common   overhead  tank situated on top of the building but at that time since water taps were kept open by accused no. 1 Iftekharhussain Sabdarhussain in his house, the water could not reach to the tank.   The request of   the   deceased   Mohammad   Shakil   to   close   the   tap   was   not acceptable to accused no. 1 Iftekharhussain Sabdarhussain, due to   which   altercation   took   place   between   accused   no.   1 Iftekharhussain Sabdarhussain and deceased Mohammed Shakil and   both   started   shouting   at   each   other.     According   to   the prosecution,   after   hearing   hot   altercation,   members   of   the complainant   party(Shamimbanu,   Adilahmed,   Zaidahmed)   came there   and   started   abusing   the   member   of   their   family.     At   this 2 stage accused no. 1 Iftekharhussain Sabdarhussain and accused no.   2   Shefakathusssain   Sabdarhussain   went   into   their   house and brought a knife and gupti in their hand and accused nos. 3 &   4(present   appellants)   caught   hold   of   Mohammad Shakil(deceased)   and   accused   no.   1   Iftekharhussain Sabdarhussain   and   accused   no.   2   Shefakathussain Sabdarhussain   gave   a   knife   and   gupti   blow   to   deceased Mohammad Shakil(deceased) and accused no. 2 Shefakathussain Sabdarhussain   also   injured   Adilahmed(PW­2)   who   too   was caught   hold   of   by   accused   nos.   3   &   4(present   appellants)   and thereafter   they   left   the   scene   of   occurrence,   both   Mohammad Shakil   and   Adilahmed   (being   severally   injured)     were   taken   to V.S. Hospital and on receiving telephonic message Mr. Makwana, Police   Inspector   rushed   to   the   hospital   where   he   came   to   know that   Mohammad   Shakil   had   succumbed   to   injuries   and Adilahmed   was   admitted   in   the   hospital   for   treatment   and thereafter   recorded  the  complaint   of  Shamimbanu(PW­1),  wife  of deceased Mohammad Shakil at 2.00 p.m. and thereafter sent the same to Gaikwad Haveli Police Station for registration of offence. Thereafter,   all   the   four   accused   were   registered   in   C.R.   No. 3 146/1996   for   the   alleged   commission   of   offence   under   Sections 302, 307 read with Section 34 IPC. 4.    It   may   be   relevant   to   note   that   for   the   self­same   incident happened   around   11.00   a.m.   in   the   morning   of   18 th   August, 1997, accused no. 1 Iftekharhussain Sabdarhussain also made a cross complaint that he was residing at House No. 521/4/5 in a small   chawl(street)   of   Saudagar,   in   Jamalpur   area   and   the present   complainant   party   was   living   in   front   of   his   house   and the families are known to each other.     On 18 th   August, 1997 at eleven   o’   clock   in   the   morning,   he   was   in   the   bathroom   and   he had kept the tap on, as his house was to be cleaned.  Mohammad Shakil (deceased) came at his house and told him to turn the tap of  water  off.     Accused  no.   1 Iftekharhussain  Sabdarhussain  told to   do   the   same   after   the   cleaning   work   would   finish   as   he   was cleaning   his   house   and   not   possible   for   him   to   off   the   tap.     The members   of   the   complaint   party   started   using   abusive   language and   attacked   on   him   and   becoming   very   excited.       He   also   got excited   and   used   abusive   words,   then  three   of   them   had   beaten him   with   punch   and  kick   and   Mohammad   Shakil(deceased)   had beaten him by pipe blow on the back side by coming from behind. The   nearby   people   had   also   come.     Thereafter,   his   brother 4 Shefakathussain   took   him   to   Police   Station   by   rescuing   him where   he   lodged   his   complaint   which   was   registered   at   12.10 p.m.     In   his   complaint,   he   has   not   recorded   the   presence   of accused nos. 3 & 4(present appellants) when the alleged incident took   place   on   18 th   August,   1997.       The   complaint   of   which   the cognizance   was   taken   for   the   offence   under   Section   302   &   307 read with Section 34 IPC was registered at             2.00 p.m. after the   complaint   of   the   accused   no.   1   Iftekharhussain Sabdarhussain   on   which   the   FIR   was   registered   at   the   instance of the accused no.1 at 12.10 p.m. and after investigation charge­ sheet came to be filed against members of the complainant party. 5. All the four accused faced trial and held guilty on the ocular evidence   of   PWs   1,2,3   &   4   who   are   the   family   members   of deceased   Mohammad   Shakil.     No   independent   witness   was examined by the prosecution despite the fact it was a holiday and members reside in the adjacent flats as well.   Indisputedly, there is   no   recovery   from   the   present   accused   appellants   and   their clothes   were   also   not   recovered   in   the   course   of   investigation. After   the   trial,   all   the   four   accused   persons   were   held   guilty under   Section   302   read   with   Section   34   IPC   and   the   appeal preferred   against   their   conviction   and   sentence   was   also 5 dismissed   by   the   High   Court   under   the   impugned   judgment dated 29 th  February, 2008. 6. Learned counsel for the appellants submits that the Courts below   have   committed   a   serious   manifest   error   in   accepting   the testimony   of   PWs   1,2,3   &   4   who   are   the   interested   witnesses   in holding their conviction under Section 302 with the aid of Section 34 IPC on the said evidence and further submits that taking the prosecution case on its face value based on the evidence of PWs 1,2, 3 & 4, there may be a case against accused nos. 1 & 2 who could   be   charged   guilty   and   convicted   under   Section   302   read with Section 34 IPC as there was an allegation against them that they had stabbed the deceased by a knife and gupti.   But so far as   present   accused   appellants   are   concerned   against   whom   the only   allegation   was   that   both   of   them   had   caught   hold   of deceased   Mohammad   Shakil   and   never   assaulted   either   the deceased   Mohammad   Shakil   or   injured   Adilahmed(PW­2)   and submitted   that   an   allegation   that   they   caught   hold   of   deceased and   facilitated   the   two   other   accused   persons   to   commit   the crime   in   absence   of   any   corroborating   evidence   on   record,   the finding   which   has   been   recorded   holding   the   present   accused 6 appellants  guilty   of  offence  under  Section  302  read  with  Section 34 IPC is perverse and not sustainable in law. 7. Learned counsel for the appellants further submits that for the   self­same   incident,   FIR   came   to   be   registered   at   the   first instance earlier by accused no. 1 Iftekharhussain Sabdarhussain at  12.10 p.m.   Who was the  instigator  may  not  be a question to be   examined   but   accused   no.   1   Iftekharhussain   Sabdarhussain in   his   complaint   has   recorded   the   presence   of   his   brother (accused no. 2 Shefakathussain Sabdarhussain) alone at the time of the alleged offence being committed.   The complaint on which the   present   FIR   was   registered   at   the   instance   of   the Shamimbanu(PW   1)   wife   of   deceased   Mohammad   Shakil   was registered   at   2.00   p.m.   and   to   settle   the   personal   scores   as   the civil dispute was long pending between the families, all the male members   of   their   family   were   implicated   and   there   is   no   such overt   act   which   would   have   been   attributed   to   the   present appellants.     In   the   absence   of   any   independent   witness   being examined by the prosecution, which indeed was available as the date   of   incident   being   a   holiday   and   good   number   of   families residing   in   the   neighbouring   flats,   appears   to   be   a   case   of   over 7 implication to settle their long pending civil disputes in the courts of law.  8. Learned   counsel   further   submits   that   even   from   the evidence   on   record,   the   presence   of   the   present   accused appellants   is   itself   doubtful   as   the   learned   trial   Court   has proceeded on assumption that since it was a holiday on account of   Rakshabandhan,   their   presence   cannot   be   doubted.     The presumption   in   itself   could   not   be   considered   to   be   sufficient   to implicate   present   accused   appellants   of   their   common   intention in   committing   the   commission   of   offence   in   holding   them   guilty with   the   aid   of   Section   34   IPC   and   this   has   been   the   manifest error   committed   in   convicting   the   appellants   under   Section   302 with the aid of Section 34 IPC.   9. Learned   counsel   further   submits   that   even   the   presence   of accused   appellants   together   is   not   sufficient   to   hold   that   they shared common intention to commit the offence.   It is necessary that   the   person   be   known   to   each   other   but   for   prosecuting   the common   intention,   there   must   be   a   clear   and   unimpeachable evidence to justify that inference.  There cannot be universal rule applicable   to   cases   of   this   class   which   can   be   laid   down   as   to what   presumption   may   be   drawn   on   any   given   state   of   facts. 8 Learned   counsel   further   submits   that   common   intention   within the meaning of Section 34 IPC implies a prearranged plan, and to convict   the   accused   of   an   offence,   it   should   be   proved   that   the criminal   act   was   done   in   concert   pursuant   to   the   pre­arranged plan and that the inference of common intention should never be reached   unless   it   is   a   necessary   inference   deducible   from   the circumstances   of   the   case.     There   cannot   be   a   rule   of   universal application and each case has to be looked into on its own facts and   circumstances   and   in   support   of   his   submission,   learned counsel   has   placed   reliance   on   the   judgment   of   this   Court reported   in   Ramashish   Yadav   and   Others   Vs.   State   of   Bihar 1998(8) SCC 555. 10. Learned   counsel   for   the   respondent,   on   the   other   hand, while   supporting   the   finding   recorded   by   the   learned   trial   Court and   confirmed   by   the   High   Court   further   submits   that   the presence   of   the   accused   appellants   stood   established   from   the ocular evidence of PWs 1,2,3 & 4 and all are consistent that both of   them   caught   hold   of   the   deceased   Mohammad   Shakil   in   the first   instance   and   thereafter   caught   hold   of   the   injured Adilahmed(PW­2) and aware of the lethal weapons being brought by   other   accused   persons.     They   had   the   common   intention   not 9 only to injure deceased but the common intention was to commit murder of the deceased Mohammad Shakil.   11. Learned counsel further submits that the manner in which the   offence   has   been   committed   and   the   role   being   assigned   to each   of   the   accused   clearly   shows   that   the   act   was   done   in furtherance   of   the   common   intention   of   all   and   each   of   the accused is liable for the criminal act.   The allegation against the present   accused   appellants   that   they   both   caught   hold   of   the hands   of   the   deceased   shows   that   they   had   the   intention   to disable   the   deceased   Mohammad   Shakil.     Moreover,   the appellants continued holding the hands of the deceased all along without   making   any   effort   to   prevent   accused   no.   1 Iftekharhussain   Sabdarhussain   and   accused   no.   2 Shefakathussain   Sabdarhussain   attacking   the   deceased,   proves the   common   intention   on   their   part   and   that   can   easily   be discern   from   the   fact   that   once   accused   no.   1   Iftekharhussain Sabdarhussain   shouted   to   beat   Adilahmed   (PW­2),   the   present accused appellants left the deceased and caught hold the hands of Adilahmed(PW­2) and facilitated the other accused persons not only   to   attack   the   deceased   but   to   injure   (PW­2)   Adilahmed   as well and as both the present appellants have shared the common 10 intention   with   other   accused   persons,   they   have   rightly   been convicted under Section 302 read with Section 34 IPC and placed reliance   of   the   judgment   of   this   Court   in   Ramesh   Singh      alias Photti   Vs.   State of A.P.   2004(11) SCC 305 and   Goudappa and others  Vs.  State of Karnataka   2013(6) SCC 675. 12. Taking   assistance   thereof,   learned   counsel   for   the respondent   further   submits   that   the   injuries   may   not   be attributed  to  present   accused  appellants  but  both  have  disabled the   deceased   Mohammad   Shakil   and   immobilised   him   thereby facilitating   the   attack   on   the   deceased   as   well   as   on   Adilahmed (PW­2).     In   such   circumstances,   the   action   of   the   appellants   in facilitating the attack on deceased Mohammad Shakil and by not preventing   accused   no.   1   Iftekharhussain   Sabdarhussain   and accused   no.   2   Shefakathussain   Sabdarhussain   from   assaulting the deceased Mohammad Shakil leads to the conclusion that the appellants   shared   the   common   intention   with   accused   no.   1 Iftekharhussain   Sabdarhussain   and   accused   no.   2 Shefakathussain   Sabdarhussain   and   have   rightly   been   held guilty under Section 302 read with Section 34 IPC in committing the offence and needs no interference by this Court. 11 13. To   appreciate   the   argument   advanced   on   behalf   of   the learned counsel for the appellants, it may be possible to first take note   to   understand   the   object   of   Section   34   IPC   incorporated   in the   Indian   Penal   Code   which   has   been   considered   in   Ramesh Singh’s case (supra) as under:­ “13. Since common  intention essentially  being   a state   of   mind   can   only   be   gathered   by   inference drawn from facts and circumstances established in a given   case,   the   earlier   decisions   involving   almost similar   facts   cannot   be   used   as   a   precedent   to determine   the   conclusions   on   facts   in   the   case   in hand.  This view of ours finds support in a judgment of this Court in  Pandurang v. State of Hyderabad  AIR 1955   SC   216   wherein   while   considering   the applicability of Section 34 IPC this Court held thus : “But   to   say   this   no   more   than   to   reproduce   the ordinary   rule   about   circumstantial   evidence,   for there   is   no   special   rule   of   evidence   for   this   class   of case.  At bottom, it is a question of fact in every case and however similar the circumstances, facts in one case cannot be used as a precedent to determine the conclusion   on   the   facts   in   another.     All   that   is necessary   is   either   to   have   direct   proof   of   prior concert, or proof of circumstances which necessarily lead to that inference, or, as we prefer to put it in the time honoured way, ‘the incriminating facts must be incompatible with the innocence of the accused and incapable   of   explanation   on   any   other   reasonable hypothesis’. As   we   have   said,   each   case   must   rest   on   its   own facts and the mere similarity of the facts in one case cannot   be  used  to determine  a  conclusion  of  fact  in another.” 12 14. Later, the distinction between Section 149 & Section 34 IPC has   been   examined   by   the   Constitution   Bench   of   this   Court   in Mohan Singh  Vs.  State of Punjab  AIR 1963 SC 174 as follows:­ 13 . That inevitably takes us to the question as to whether   the   appellants   can   be   convicted   under Section 302/34. Like   Section  149,   Section   34   also   deals   with cases   of   constructive   criminal   liability.     It   provides that   where   a   criminal   act   is   done   by   several   persons in furtherance of the common intention of all, each of such person is liable for that act in the same manner as   if   it   were   done   by   him   alone.     The   essential constituent   of   the   vicarious   criminal   liability prescribed   by   Section   34   is   the   existence   of   common intention.     If   the   common   intention   in   question animates   the   accused   persons   and   if   the   said common   intention   leads   to   the   commission   of   the criminal offence charged, each of the persons sharing the   common   intention   is   constructively   liable   for   the criminal   act   done   by   one   of   them.     Just   as   the combination   of   persons   sharing   the   same   common object is one of the features of an unlawful assembly, so   the  existence   of   a   combination   of   persons   sharing the   same   common   intention   is   one   of   the   features   of Section 34. In   some   ways   the   two   Sections   are   similar and   in   some   cases   they   may   overlap.     But, nevertheless,   the   common   intention   which   is   the basis   of   Section   34   is   different   from   the   common object   which   is   the   basis   of   the   composition   of   an unlawful   assembly.     Common   intention   denotes action­in­concert   and   necessarily   postulates   the existence of a pre­arranged plan and that must mean a   prior   meeting   of   minds.     It   would   be   noticed   that cases to which Section 34 can be applied disclose an element of participation in action on the part of all the accused   persons.       The   acts   may   be   different;   may vary   in   their   character,   but   they   are   all   actuated   by the   same   common   intention.     It   is   now   well­settled that   the   common   intention   required   by   Section   34   is different from the same intention or similar intention. 13 As has been observed by the Privy Council in  Mahbub Shah   v.   King   Emperor   I.L.R.   (1945)   IndAp   148 common   intention   within   the   meaning   of   Section   34 implies   a   pre­arranged   plan,   and   to   convict   the accused   of   an   offence   applying   the   Section   it   should be   proved   that   the   criminal   act   was   done   in   concert pursuant   to   the   pre­arranged   plan   and   that   the inference   of   common   intention   should   never   be reached   unless   it   is   a   necessary   inference   deducible from the circumstances of the case. 15. The   essence   of   the   joint   liability   during   the   criminal   act   in furtherance   of   such   common   intention   has   been   discussed   by   a two­Judge   Bench   of   this   Court   in   Ramashish   Yadav   and Others (supra)   wherein it was held as under:­ “….Section 34 lays down a principle of joint liability in the doing of a criminal act.  The essence of that liability is   to   be   found   in   the   existence   of   common   intention animating   the   accused   leading   to   the   doing   of   a criminal   act   in   furtherance   of   such   intention.     The distinct   feature   of   Section   34   is   the   element   of participation in action.   The common intention implies acting   in   concert,   existence   of   a   pre­arranged   plan which   is   to   be   proved   either   from   conduct   or   from circumstances   or   from   any   incriminating   facts.     It requires   a   pre­arranged   plan   and   it   presupposes   prior concert.     Therefore,   there   must   be   prior   meeting   of minds.   The prior concert or meeting  of minds may be determined from the conduct of the offenders unfolding itself   during   the   course   of   action   and   the   declaration made by them just before mounting the attack.   It can also be developed at the spur of the moment but there must be pre­arrangement or premeditated concert.”  16. It is clear from the principles laid down that however similar the  facts may  seem  to  be in  a cited precedent,  the  case  in hand should be determined on facts and circumstances of that case in 14 hand only and the mere similarity of the facts in one case cannot be   used   to   determine   the   conclusion   of   the   fact   in   another. Common   intention   being   the   state   of   mind   can   be   gathered   by inference drawn from the facts and circumstances established in a   given   case.     The   cases   involving   almost   similar   facts   and circumstances   cannot   be   used   as   precedent   to   determine   the conclusions on facts in the case in hand.   17. Taking   note   of   the   law   as   laid   down   and   as   understood   by us,   it   will   be   apposite   to   take   note   of   the   facts   of   the   case   as   to whether   prosecution   has   been   able   to   establish   beyond reasonable doubt the sharing of common intention to commit the murder   of   deceased   Mohammad   Shakil   by   the   accused appellants. 18. It   has   come   on   record   that   there   was   a   long   pending   civil dispute   in   reference   to   a   flat   nearby   between   the   parties   and other   families   were   residing   in   the   housing   colony   and   between 11.00 a.m. and 11.15 a.m. in the morning of 18 th   August, 1997, when   the   altercation   took   place   between   accused   no.   1 Iftekharhussain Sabdarhussain and deceased Mohammad Shakil because of the supply of water, both parties started abusing each other.     Accused   no.   1   Iftekharhussain   Sabdarhussain   was   also 15 injured in the alleged incident and he also reported his complaint at   12.10   p.m.   on   which   FIR   was   registered   and   after investigation, charge­sheet was filed.  Although after the trial, the complainant   party   was   acquitted   vide   judgment   dated   18 th August, 1999.   Accused no. 1 Iftekharhussain Sabdarhussain in his  complaint  recorded the  presence of  his  brother(accused no.2 Shefakathussain   Sabdarhussain).     The   complaint   on   which   the FIR   was   registered   at   the   instance   of   complainant   Shamimbanu (PW­1), wife of the deceased Mohammad Shakil was at 2.00 p.m., apart   from   the   presence   of   accused   nos.   1   Iftekharhussain Sabdarhussain   &   accused   no.   2   Shefakathussain Sabdarhussain,   the   names   of   accused   no.   3   &   4(present appellants) were also added but no overt act have been attributed to   the   present   appellants   and   their   presence   could   be   recorded with an allegation that both of them caught hold of the deceased Mohammad   Shakil   having   common   intention   in   facilitating   the other   accused   persons   to   stab   the   deceased   Mohammad   Shakil by   knife   and   gupti   who   have   been   convicted   with   the   present accused appellants under Section 302 read with Section 34 IPC.  19. That   all   the   four   prosecution   witnesses,   i.e.   PWs   1,2,3   &   4 are   the   interested   witnesses   being   the   members   of   the   same 16 family who are living in front of the family of the accused having their civil dispute pending for a long time and this fact cannot be ruled   out   that   after   they   came   to   know   that   the   FIR   has   been registered   at   the   instance   of   accused   no.   1   Iftekharhusssain Sabdarhussain against the complainant party, they have tried to entangle all the male members of the accused party and since no injury   could   be   attributed   to   the   accused   appellants,   the allegation was levelled against them  that  the accused appellants caught   hold   of   the   deceased   Mohammad   Shakil   and Adilahmed(PW­2)   with   the   common   intention   facilitated   by   the accused   in   committing   the   crime.     There   is   no   independent witness in the calendar of witness to support the prosecution and it   being   a   holiday   on   account   of   Rakshabandhan,   at   least   when they were residing in a multi­storey building, number of families must   have   been   residing.     There   is   no   incriminating   material which has been placed by the prosecution to have their presence at   the   time   of   commission   of   crime   and   to   caught   hold   of   the deceased   Mohammad   Shakil   and   (PW­2)   Adilahmed   and   even their clothes were not recovered in support of the ocular evidence of the interested witnesses, their presence being a holiday do not inspire confidence. 17 20. Other   than   the   allegation   that   the   accused   persons   caught hold of deceased Mohammad Shakil, there is no other instigating action   or   overt   act   attributed   to   the   present   accused   appellants actively   participating   in   the   commission   of   crime   as   alleged   and from the conduct of the accused persons, it seems that there was no meeting of minds to form of pre­arranged plan.  It is true that it can be developed at the spur of the moment but there must be pre­arrangement   and   pre­meditated   concert   which   is   the requirement   of   law   for   applicability   under   Section   34   IPC   and from   the   case   of   the   prosecution,   the   mere   fact   that   accused appellants caught hold of deceased Mohammad Shakil facilitating the   other   accused   persons   to   come   with   a   knife   and   gupti   and gave blows,  it cannot be said that the accused appellants shared common   intention   with   the   other   accused   persons   keeping   note of   the   fact   that   in   the   complaint  which   was  in   the   first  instance registered   for   the   alleged   incident   by   accused   no.   1 Iftekharhussain Sabdarhussain, he only recorded the presence of accused   no.   2   Shefakathussain   Sabdarhussain   but   the   time when the complaint was registered at the instance of the present offence   by   the   Shamimbanu   (PW­1)   at   2.00   p.m.,   the   present accused appellants  were also  intentionally  implicated.   Certainly 18 it   creates   a   doubt   of   their   false   implication   and   their   presence from   the   prosecution   evidence   on   record   appears   to   be   clouded with suspicion and in our considered view, the present appellants cannot   be   held   guilty   of   the   offence   under   Section   302   with   the aid of Section 34 IPC. 21. The   judgment   relied   upon   by   the   learned   counsel   for   the respondents   in   Ramesh   Singh’s   case (supra)   was   a   case   where as per the case of prosecution, there was a death in the family of A­2.     They   wanted   certain   “samagri”   for   the   funeral.     On   30 th April, 1998 at about 11.00 am, since the deceased refused to give some   samagri ,   they   became   annoyed   and   accused   persons   went away and came back together at about 11.45 a.m. and called the deceased   out   of   the   house   and   while   the   two   accused   persons were   holding   the   hands   of   the   deceased,   the   other   accused stabbed   the   deceased   on   his   chest.     They   came   with   a   common intention   and   equally   participated   in   the   commission   of   crime. However,   in   the   instant   case,   there   was   no   pre­arrangement   of mind   and   altercation   took   place   between   accused   no.   1 Iftekharhussain   Sabdarhussain   with   the   deceased   Mohammad Shakil who was accompanied with accused no.2 Shefakathussain Sabdarhussain   and   family   members   of   deceased   and   in 19 furtherance   thereof,   accused   no.   1   Iftekharhussain Sabdarhussain   and   accused   no.   2   Shefakathussain Sabdarhussain   brought   a   knife   and   gupti   and   stabbed   the deceased. No presumption can be drawn of common intention by implicating the accused appellants under Section 34 IPC. 22. Another   judgment   of   this   Court   referred   by   the   learned counsel for the respondent in   Goudappa and Others (supra).   It was   a   case   where   the   accused   persons   were   armed   with   lethal weapons   assembled   at   one   place   and   the   moment   the   deceased came out of the house to spit, one of the accused started abusing him   and   the   other   accused   persons   held   the   deceased   and facilitated   the   other   accused   to   give   the   fatal   blow   and   made   no effort   to   prevent   him   from   assaulting   the   deceased   and   their common   intention   clearly   emanates   from   the   criminal   act   in furtherance of the intention which in the instant case may not be of   any   assistance.     As   already   observed,   there   cannot   be   a universal   rule   in   laying   down   the   principles   of   existence   of common intention of prior meeting or meetings with pre­arranged plan.     It   has   to   be   proved   either   from   the   conduct   or circumstances of any incriminating facts which is missing in the instant case.   20 23. In   our   considered   view,   the   High   Court   has   committed   a manifest error in holding the appellants guilty under Section 302 read   with   Section   34   IPC   for   participating   in   the   commission   of crime. The appellants deserve to be acquitted of the charges filed against them by giving them benefit of doubt.  24. The   appeal   is   accordingly   allowed   and   the   impugned judgment   of   the   High   Court   qua   the   appellants   is   set   aside   and since   the   appellants   are   already   on   bail,   their   bail   bonds   stand discharged. …………………………J. (A.M. KHANWILKAR) ………………………….J. (AJAY RASTOGI) NEW DELHI February 15, 2019 21