2021 INSC 0068 1 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 121 OF 2021 Khokan @ Khokhan Vishwas …Appellant Versus State of Chhattisgarh …Respondent J U D G M E N T M.R. SHAH, J. 1. Feeling aggrieved and dissatisfied with the impugned judgment and order dated 27.01.2014 passed by the High Court of Chhattisgarh at Bilaspur in Criminal Appeal No. 38 of 2009, by which the High Court has dismissed the said appeal prefer red by the appellant – original accused and has confirmed the judgment and order of conviction passed by the learned trial Court convicting the accused for the offence punishable under Section 302 of the IPC and by which the appellant – accused was sentenc ed to undergo life imprisonment, the appellant – original accused has preferred the present appeal. 10 for 62 days. Therefore, having regard to the fact that the deceased survived for 62 days and that his condition was stable when he was discharged from the hospit al, this Court was of the opinion that the Court cannot draw inference that intended injury caused was sufficient in ordinary course of nature to cause death so as to attract Section 300 Thirdly IPC. Thereafter, on facts, this Court modified the conviction from that of Section 302 IPC to Section 304-I IPC and sentenced the accused to undergo 10 years R.I. There is no absolute proposition of law laid down by this Court in the said decision that in all cases where deceased died due to septicemia, case would fall under Section 304- I IPC. In the present case, though the deceased died due to septicemia, however, it is required to be noted that he died while taking treatment in the hospital and that too he died within three days from the date of occurrence of the incident. Therefore, on facts, the said decision shall not be applicable. However, at the same time, it is also required to be noted that the deceased was admitted to the hospital after 24 hours and thereafter he died within three days due to septicemia. If he was given the treatment immediately, the result might have been different. In any case, as observed hereinabove, there was no premeditation on the part of the accused; the accused did not carry any weapon; quarrel started all of a sudden and tha t the accused pushed the deceased and stood on the abdomen and therefore, as observed hereinabove, the case would fall under exception 4 to Section 300 IPC and neither clause 3 of Section 300 nor clause 4 of Section 300 shall be attracted. Therefore, as 11 o bserved hereinabove, at the most, the accused can be said to have committed the offence under Section 304- I, IPC. 11. In view of the above and for the reasons stated hereinabove, the present appeal succeeds in part. The impugned judgment and order passed by the High Court as well as the judgment and order passed by the learned trial Court convicting the appellant-accused for the offence under Section 302, IPC are hereby modified to the extent convicting the appellant- accused for the offence under Section 304-I, IPC and sentencing him to the period already undergone by him i.e., 14.5 years. Rest of the judgment and order passed by the learned trial Court, confirme d by the High Court, is hereby confirmed. 12. The appellant -accused be set at liberty forthwith, if not required in any other case. …………………………………..J. [Dr. Dhananjaya Y Chandrachud] New Delhi; ………………………………….J. February 11, 2021. [M.R. Shah]