2019 INSC 0191 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL No.180 OF 2019 Deep Narayan Chourasia            ….Appellant(s) VERSUS State of Bihar     ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. This   appeal   is  filed  against   the  final   judgment and   order   dated   14.11.2017   passed   by   the   High Court   of   Judicature   at   Patna   in   Criminal   Appeal (DB)   No.77   of   1994   whereby   the   High   Court dismissed the appeal filed by  the appellant   herein. 1 2.  In   order   to   appreciate   the   short   question involved   in   this   appeal,   a   few   relevant   facts   need mention  infra . 3. Five   persons,   namely,   (1)   Lukho   Prasad Chourasia, (2) Birendra Prasad Chourasia, (3) Binod Prasad Chourasia, (4) Deep Narayan Chourasia and (5)   Kanhai   Prasad   Chourasia   were   tried   for commission of offence of murder of  Kaushalya Devi on   06.02.1992   under   Section   302/149   of     the Indian   Penal   Code,   1860   (hereinafter   referred   to   as “IPC”)   and     Section   27   of   the   Arms   Act   by   the Additional   Sessions   Judge,     Munger   in   Sessions Case No. 264/1992.  4. By judgment dated 08.02.1994, the Additional Sessions   Judge   convicted   the   accused­Kanhai Prasad   Chourasia   for   the   commission   of   offence under   Section   302   IPC   and   Section   27   of   the   Arms Act   and   he   was   accordingly   sentenced   to   undergo life   imprisonment   under   Section   302   IPC   and 2 rigorous   imprisonment   for   seven   years   under Section 27 of the Arms Act. Both the sentences were to run concurrently. 5. So far as co­accused­Lukho Prasad Chourasia, Birendra   Prasad   Chourasia,   Binod   Prasad Chourasia   and   Deep   Narayan   Chourasia   are concerned,   all   the   four   were   acquitted   from   the charge   of   commission   of   offence   under   Section   302 IPC.   However,   all   the   four   accused   were   convicted for   commission   of   offence   under   Section   27   of   the Arms   Act   and   accordingly   sentenced   to   undergo rigorous   imprisonment   for   five   years.     The concluding   para   of   the   order   of   Sessions   Judge reads as under: “ Accordingly,   on   the   basis   of   my   findings, accused   Kanhai   Prasad   Chaurasia,   who   is   in custody, is convicted u/ss 302 IPC and 27 of Arms   Act   and   is   again   remanded   to   custody to   serve   his   sentence   and   accused   Lukho Prasad Chaurasia, Birendra Prasad Chaurasia, Binod   Prasad   Chaurasia   and   Deep   Narain Chaurasia; who are on bail; are convicted u/s 27   of   Arms   Act   and,   consequently,   their   bail 3 bonds   are   cancelled   and   are   taken   into custody to serve their sentences.” 6. All the five accused named above felt aggrieved by   their   respective   conviction   and   the   award   of   jail sentence and filed two criminal appeals in the High Court.  7. So   far   as   Kanhai   Prasad   Chourasia   is concerned,   he   filed   Criminal   Appeal(DB) No.112/1994   whereas   the   remaining   four   accused are   concerned,   they   jointly   filed   Criminal Appeal(DB)  No.77/1994 in the High Court of Patna. Both the Criminal Appeals were clubbed together for hearing. 8. So   far   as   Criminal   Appeal   No.112/1994   filed by   the   accused   Kanhai   Prasad   Chourasia   is concerned,   the   question   to   be   considered   therein was   only   one,   namely,   whether   the   Additional Sessions   Judge   was   justified   in   convicting   him 4 (Kanhai   Prasad   Choursia)   under   Section   302   IPC read with Section 27 of the Arms Act. 9. So far as Criminal Appeal No.77/1994 filed by remaining   four   accused,   namely,   Lukho   Prasad Chourasia,   Birendra   Prasad   Chourasia,   Binod Prasad   Chourasia   and   Deep   Narayan   Chourasia   is concerned,   the   question   involved   therein   was whether the Additional Sessions Judge was justified in convicting these four accused under Section 27 of the   Arms   Act   and   sentenced   them   to   undergo rigorous imprisonment for five years. 10. The   High   Court,   however,   was   completely under   misconception   and   misdirected   itself   by forming   an   opinion   as   if   all   the   five   accused   were convicted   under   Section   302/149   IPC   and accordingly  went  on  to appreciate the evidence and while   dismissing   both   the   appeals   by   a   common judgment   convicted   four   accused   under   Section 302/149 IPC along with Kanhai Prasad Chourasia.  5 11. This   is   clear   from   the   first   and   concluding paras   of   the   impugned   judgment,   which   are reproduced below: First Para “ As   both   these   appeals   arise   out   of   a judgment dated 8 th  February, 1994, passed by the 12 th  Additional Sessions Judge, Munger in Sessions   Trial   No.   264/92,   convicting   the appellants   under   Section   302   of   I.P.C.   with life   imprisonment   and   the   other   accused   for offence  under Sections 302/149 I.P.C.  to  life imprisonment,   so   also   each   of   them   for offence 27 of the Arms Act to five years’ R.I. , these   appeals   have   been   filed   by   the appellants   and   they   are   being   disposed   of   by this common judgment.”  (Emphasis supplied) Concluding Paras   “ Even   though   learned   counsel   for   the appellants by taking us through the evidence tried to point out minor contradictions in the same,   but   we   find   that   considering   the complete   reading   of   the   evidence,   the   story as   is   narrated   by   the   witnesses   and   as   it   is recorded   in   the   fardbeyan   by   P.W.5   Sundar Tanti   is   proved.   It   is   a   case   where   the appellants   after   the   incident   that   took   place in the morning, with an intention to commit the crime, armed with rifles and pistols came to the spot, committed the offence and while fleeing   away,   to   threaten   the   villagers   who had   assembled   there,   firing   in   the   air   ran away.   It   is   a   case   where   they   formed   an unlawful   assembly,   committed   the   offence 6 and, therefore, conviction under Section 302 and   302/149   of   I.P.C.   is   proper   and   as   the entire   conviction   is   based   on   the   evidence that   came   on   record,   we   see   no   reason   to interfere   into   the   matter   and   allow   this appeal.   The   prosecution   has   proved   its   case and   the   conviction,   in   our   considered   view, does not suffer from any infirmity.   Accordingly,   we   see   no   reason   to interfere   into   the   matter.   The   appeals   being devoid of merit are dismissed. The appellants are   on   bail.   Their   bail­bonds   are   cancelled. They   are   directed   to   be   arrested   and   taken into   custody   for   undergoing   the   remaining part of their sentence.”  (Emphasis supplied) 12. The effect of the judgment of the High Court is three­fold.   First,   both   criminal   appeals   stand dismissed;   Second,   conviction   and   sentence   of Kanhai   Prasad   Choursia   under   Section   302   IPC read with Section 27 of the Arms Act is upheld; and Third,   the   remaining   four   accused   ­   Lukho   Prasad Chourasia,   Birendra   Prasad   Chourasia,   Binod Prasad   Chourasia   and   Deep   Narayan   Chourasia also   stand   convicted   under   Section   302   IPC   read 7 with   Section   149   IPC   and   Section   27   of   the   Arms Act. 13. It   is   against   this   judgment,   only   one   accused­ Deep Narayan Chourasia has felt aggrieved and filed this appeal by way of special leave in this Court. 14. So,   the   question,   which   arises   for consideration   in   this   appeal,   is   whether   the   High Court was right in dismissing the appeal filed by the appellant herein. 15. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case, we are   constrained   to   allow   the   appeal,   set   aside   the impugned   judgment   of  the   High  Court   and  remand the   case   to   the   High   Court   for   re­hearing   of   the appeal   in   question   on   merits   in   accordance   with law. 16. In   our   opinion,   the   Division   Bench   failed   to apply its judicial mind and committed fundamental jurisdictional errors as detailed below. 8 17. The   first   error   was   that   the   High   Court proceeded on wrong factual premise that all the five accused   have   suffered   conviction   under   Section 302/149   IPC   read   with   Section   27   of   the   Arms   Act by the Additional Sessions Judge. It was not so. 18. The second error was that the appellant (Deep Narayan Chourasia) along  with other three accused (Lukho   Prasad   Chourasia,   Birendra   Prasad Chourasia   and   Binod   Prasad   Chourasia)   were acquitted   from   the   charge   of   commission   of   offence under   Section   302/149   IPC   by   the   Additional Sessions   Judge   but   were   convicted   only   under Section   27   of   the   Arms   Act   and   were   sentenced   to undergo   rigorous   imprisonment   for   five   years. However, as a result of the High Court’s order, they were  convicted  under  Section  302/149  IPC   without there being any appeal filed by the State against the order of their acquittal and without there being any 9 notice   of   enhancement   of   their   sentence   issued   by the High Court  suo motu  to these four accused. 19. In   other   words   and   as   mentioned   above,   the question   before   the   High   Court   was   whether   the appellant   herein   (Deep   Narayan   Chourasia)   and other   three   accused   were   rightly   convicted   and sentenced to undergo rigorous imprisonment for five years   under   Section   27   of   the   Arms   Act   by   the Additional   Sessions   Judge   or   not.   Instead   of recording any finding of affirmation of the conviction or   acquittal,   as   the   case   may   be,   the   High   Court convicted   all   the   four   accused   under   Section 302/149 IPC also. 20. The third error  was that  the High  Court  failed to   see   that   the   Additional   Sessions   Judge   had acquitted all the accused under Section 149 IPC, yet the High Court proceeded to convict all the accused under   Section   149   IPC   without   there   being   any appeal filed by the State on this issue.  10 21. The   fourth   error   was   that   though   the   High Court   wrongly   convicted   the   appellant   along   with three   others   for   the   offence   punishable   under Section   302/149   IPC,   yet   did   not   award   any sentence   to   any   of   the   four   accused   under   Section 302/149 IPC.  22. Since   the   appellant   and   other   three   accused were acquitted of the charge under Section 302/149 IPC   by  the   Additional  Sessions  Judge,  yet   the   High Court   convicted   them   under   Section   302/149   IPC for   the   first   time,   the   sentence   prescribed   under Section   302/149   IPC   was   mandatorily   required   to be   awarded   to   each   convicted   accused   as   provided under   Section   354(3)   of   the   Code   of   Criminal Procedure, 1973.  23. The   effect   of   the   impugned   judgment, therefore,   is   that   though   the   appellant   along   with three   accused   have   suffered   conviction   under Section 302/149 IPC but without sentence. 11 24. Now,   the   next   question,   which   arises   for consideration   though   not   urged   by   any   parties,   is whether   we   should   set   aside   the   entire   impugned order or set aside only  qua  the sole appellant herein because   the   other   four   accused   though   suffered conviction   under   Section   302/149   IPC   alike   the appellant herein did not file any appeal against their conviction and secondly, the other accused ­ Kanhai Prasad   Chourasia   whose   conviction   and   sentence under Section 302/149 IPC read with Section 27 of the   Arms   Act   was   upheld   has   also   not   filed   any appeal in this Court. 25. The Constitution Bench of this Court in  Durga Shankar Mehta  vs  Thakur   Raghuraj Singh & Ors., AIR   1954   SC   520   examined   the   question   as   to whether   the   powers   conferred   upon   this   Court under   Article   136   of   the   Constitution   can   be exercised   suo   motu   to   meet   the   ends   of   justice   in favour of non­appealing accused.  12 26. The learned Judge B.K. Mukherjea (as he then was   and   later   became   CJI)   speaking   for   the   Bench in   his   distinctive   style   of   writing   answered   the question in affirmative holding that:   “ The powers given by   Article 136   of the Constitution   however   are   in   the   nature   of special   or   residuary   powers   which   are exercisable   outside   the   purview   of   ordinary law,   in   cases   where   the   needs   of   justice demand interference by the Supreme Court of the   land.   The   article   itself   is   worded   in   the widest  terms possible.  …….  The  Constitution for   the   best   of   reasons   did   not   choose   to fetter or  circumscribe  the powers exercisable under this article in any way……….  This   overriding   power,   which   has   been vested   in   the   Supreme   Court   under   Article 136   of   the   Constitution,   is   in   a   sense   wider than   the   prerogative   right  of   entertaining   an appeal   exercised   by   the   Judicial   Committee of the Privy Council in England.” 27. This   Court   has   since   then   consistently extended   the   benefit   of   the   order   passed   in   appeal under Article 136 of the Constitution   also to those accused   who   had   not   preferred   the   appeal   against their   conviction   in   the   light   of   the   aforementioned 13 principle   in   appropriate   cases.[see   Harbans   Singh vs.   State   of   U.P.   &   Ors. ,   (1982)   2   SCC   101, Raja Ram   &   Ors.   vs.   State   of   M.P .,   (1994)   2   SCC   568, Chellappan Mohandas & Ors.   vs.   State of Kerala , 1995 Supp(1) SCC 259,   Dandu Lakshmi Reddy   vs. State of A.P. , (1999) 7 SCC 69,    Anil Rai   vs.   State of   Bihar ,   (2001)   7   SCC   318,     Bijoy   Singh   &   Anr. vs.   State of  Bihar , (2002) 9 SCC 147,   Gurucharan Kumar   &   Anr.   vs.   State   of   Rajasthan ,   (2003)   2 SCC   698,   Suresh   Chaudhary   vs.   State   of   Bihar , (2003)   4   SCC   128,   Akhil   Ali   Jehangir   Ali   Sayyed vs.   State   of   Maharashtra ,   (2003)   2   SCC   708   and Pawan   Kumar  vs.  State of Haryana  (2003) 11 SCC 241].  28. Having given our anxious consideration to this question   and   keeping   in   view   the   aforementioned principle   of   law   laid   down   in   decided   cases,   we   are of   the   considered   opinion   that   the   entire   impugned 14 order   deservers   to   be   set   aside   against   all   the   five accused. 29. In   our   view,   an   order,   which   is   based   entirely on   wrong   factual   premise   once   held   illegal   by   a superior   Court   at   the   instance   of   one   accused, cannot   be   allowed   to   stand   against   other   non­ appealing accused persons also. 30. It   is   a   fundamental   principle   of   law   that   an illegality committed by a Court cannot be allowed to be   perpetuated   against   a   person   to   a   Lis   merely because he did not bring such illegality to the notice of   the   Court   and   instead   other   person   similarly placed   in   the   Lis   brought   such   illegality   to   the Court’s notice and succeed in his challenge. 31. It   will   be   a   travesty   of   justice   delivery   system where   an   accused,   who   is   convicted   of   a   lesser offence   (Section   27  of   the  Arms  Act  alone)   and  was acquitted  of   a  graver  offence  (Section   302/149  IPC) is   made   to   suffer   conviction   for   commission   of   a 15 graver   offence   (Section   302/149   IPC)   without affording   him   of   any   opportunity   to   defend   such charge   at   any   stage   of   the   appellate   proceedings. 32. Needless  to  say, if  the  other   four  accused  had filed the appeals in this Court, they too would have got   the   benefit   of   this   order.   A   fortiori ,   merely because they did not file the appeals and the case is now   remanded   for   re­hearing   of   the   appeal   at   the instance of one accused, the benefit of re­hearing of the appeal cannot be denied to other co­accused. In other words, the non­appealing co­accused are also entitled to get benefit of  the order of this Court  and are,   therefore,   entitled   for   re­hearing   of   their appeals along with the present appellant.  33. It is for  all these reasons, the impugned order stands   set   aside   also   qua   all   the   accused   persons. 34. In   the   light   of   the   foregoing   discussion,   the appeal   succeeds   and   is   accordingly   allowed.   The 16 impugned order is set aside in its entirety. Both the Criminal   Appeals,   i.e.,   Criminal   Appeal(DB)   No. 77/1994   and   Criminal   Appeal(DB)   No.   112/1994 are   restored   to   their   original   numbers   before   the High Court for their analogues hearing. 35. We   request   the   High   Court   to   decide   both   the Criminal   Appeals   on   their   respective   merits   in accordance with law.  36. Since   the   appellant­Deep   Narayan   Chourasia out of his total jail sentence of five years awarded by the   Additional   Sessions   Judge   for   commission   of offence   under   Section   27   of   the   Arms   Act   has already   undergone   jail   sentence   of   five   months,   we release him (Deep Narayan Chourasia) on bail to the satisfaction   of   the   concerned   Trial   Court   pending Criminal Appeals before the High Court.  37. We,   however,   make   it   clear   that   we   have   not expressed   any   opinion   to   the   factual   aspect   of   the case   on   their   respective   merits,   which   is   subject 17 matter   of   the   two   criminal   appeals   and,   therefore, the High Court will decide both the appeals on their respective   merits   uninfluenced   by   any   observations made by this Court. 38. A   copy   of   this   order   be   sent   to   other   four accused   persons   by   the   Registry   of   this   Court   to enable   them   to   appear   before   the   High   Court   for prosecuting their appeals. 39. The   High   Court   will   issue   notice   to   other   four accused   persons   before   hearing   the   appeals,   if anyone   fails   to   appear.     The   High   Court   may   also consider   appointing   a   lawyer   for   providing   them legal assistance.                                           .………...................................J.                                  [ ABHAY MANOHAR SAPRE ]                                  … ...……..................................J.                   [DINESH MAHESHWARI] New Delhi; February 25, 2019 18