2021 INSC 0077 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 135 OF 2021 (Arising out of SLP(Crl.) No(s).1836 of 2020) GAURI SHANKAR                ...APPELLANT          VERSUS STATE OF PUNJAB                                            ...RESPONDENT J U D G M E N T Rastogi, J. 1. Leave granted. 2. The   sole   accused   appellant   faced   trial   for   committing   the murder   of   two   minor   children   aged   4   years   and   2   years   in   brutal manner by administering celphos to them.  After being convicted by learned trial Judge for  offence under  Section 302 IPC  by judgment dated   1 st   July,   2013   and   confirmed   by   the   High   Court   on   appeal 1 preferred   at   his   instance   being   dismissed   by   judgment   impugned dated 13 th  December, 2018, the appellant has preferred this appeal. 3. The   case   of   the   prosecution   was   that   complainant   Anju   was married with Ajay Kumar, S/o Sajjan Singh and from this wedlock, she   had   two   children,   namely,   Vijay   Kumar   @   Bittu   aged   4   years and Muskan aged 2 years.   Ajay Kumar was addicted to liquor and because   of   intoxicants,   he   died.     The   accused   appellant   was residing   on   rent   in   the   neighbourhood   of   complainant   Anju. Accused appellant allegedly enticed Anju and brought her with her two   children   to   Punjab   where   the   fateful   incident   took   place.     The appellant   used   to   quarrel   with   Anju   and   frequently   beat   the children   and   used   to   proclaim   that   he   did   not   like   the   children   as they   were   not   his   own   and   that   some   day   he   would   kill   both   of them.     About   a   month   and   half   before   the   incident,   he   had fractured   the   arm   of   Vijay   @   Bittu,   deceased   son   of   Anju.     On   the fateful   day   of   18 th   March,   2013,   at   about   7.30   a.m.,   Anju   went   to the temple for  prayers.   At that time, the children were sleeping in the   house   and   the   accused   appellant   was   present.     When   Anju returned   from   the   temple,   she   saw   both   her   children   lying   on   the 2 cot struggling for life.   The accused appellant went away telling the complainant   Anju   that   he   had   given   poison   to   both   the   children. The   complainant   Anju   raised   alarm   and   with   the   assistance   of Jagdev   Singh,   PW­2,   the   landlord   and   his   nephew   Kamaldeep Singh, PW­3, both the children were taken to Civil Hospital, Mandi, Gobindgarh,   where   they   were   declared   dead.   On   intimation   to   the police,   statement   of   the   complainant   Anju   was   recorded   and   FIR was registered.  The bodies were sent for post­ mortem examination. The viscera was sent for chemical examination.  After completion of investigation, challan was presented in the Court. 4. Initially,   the   appellant   pleaded   guilty   and   did   not   claim   trial. He admitted that he administered poison to the children as a result of   which   the   children   died   within   15­20   minutes.     However,   after the   examination   of   the   complainant   Anju   (PW­1)   and   the   landlord Jagdev Singh (PW­2), he moved an application dated 14 th  May, 2013 stating that he had no concern with the crime and that he had been misled   by   Government   counsel   to   make   a   wrong   statement admitting his guilt. 3 5. The   prosecution   examined   number   of   witnesses   including Anju   PW­1,   the   complainant,   whose   both   children   were   murdered by   the   accused   appellant.     The   statement   of   PW­1   Anju   was   duly supported by  PW­2 Jagdev Singh  and  PW­3 Kamaldeep  Singh  who are the landlord and his nephew where the complainant Anju along with the accused appellant were residing at the time of the incident. 6. Apart from other prosecution witnesses duly supported by the Histopathology  reports Exhibits P­8 and P­9, the cause of death in case   of   both   the   children   was   found   to   be   Aluminium   Phosphide insecticide   ingestion.     The   statement   of   the   accused   appellant   was recorded   under   Section   313   CrPC   where   he   denied   having committed the crime, but did not lead any evidence in defence. 7. Learned   trial   Judge   finally   held   the   appellant   guilty   of   an offence   under   Section   302   IPC   and   punished   him   with imprisonment   for   life   which   would   mean   remainder   of   natural   life and fine of  Rs.5000/­ by judgment dated 1 st  July, 2013. 8. On the appeal being preferred by the appellant, the High Court revisited   the   record   in   totality   and   confirmed   the   finding   of   guilt 4 recorded   by   the   learned   trial   Judge   by   judgment   dated 13 th   December,   2018   which   is   impugned   before   us   in   the   instant appeal. 9. At   the   motion   stage   when   the   matter   came   up   before   this Court on 20 th  February, 2020, the plea which was raised by learned counsel   for   the   appellant   was   that   on   the   date   of   framing   of charges, i.e., 29 th  April, 2013, the statement of material prosecution witnesses   PW­1   and   PW­2   was   recorded   without   affording reasonable   opportunity   to   the   accused   appellant   to   cross   examine the prosecution witnesses as mandated under Section 230 of Code of   Criminal   Procedure,   1973.   After  the   notice  was   served,   counter affidavit has been filed by the respondent and the fact noticed by us in   our   Order   dated   20 th   February,   2020   has   been   explained   in paragraph 13 of the counter affidavit that after framing of charges, the   appellant   pleaded   guilty,   however   following   the   rule   of prudence, the trial Court decided to examine four  witnesses before recording   the   conviction,   and   accordingly   PW­1   and   PW­2   were examined   first   and   perusal   of   their   statements,   i.e.   Annexure   P­2 and Annexure      P­3 would show that the opportunity was granted 5 to   the   accused   appellant   to   cross­examine   the   witnesses   on   29 th April, 2013 and in fact cross­examination was done by counsel for the   accused  appellant.     However,  after   cross­  examination  of  these two   witnesses,   the   appellant   pleaded   to   claim   trial   on   14 th   May, 2013   and   thereafter   the   evidence   of   other   prosecution   witnesses was recorded.  At no stage, the appellant moved any application for recalling   the  witnesses  and  to  be  more  specific,  of  PW­1  and  PW­2 and this issue has been raised for the first time before this Court. 10. After   taking   note   of   the   statement   of   fact   which   has   been stated by the respondent in the counter affidavit and paragraph 13 in   particular,   of   which   the   reference   has   been   made   and   with assistance   of   the   learned   counsel,   we   have   gone   through   the material available on record and find no error in the finding of guilt being recorded by the trial Court and confirmed by the High Court in the impugned judgment which calls for our interference. 11. Learned counsel for the appellant at this stage submitted that while   convicting   the   accused   appellant   for   offence   under   Section 302   IPC,   he   has   been   sentenced   with   imprisonment   for   life   which would   mean   a   remainder   of   natural   life   which   was   not   in   the 6 domain  of the trial Court, and  this could have been  exercised only by the High Court or by this Court.   In support of his submission, learned   counsel   has   placed   reliance   on   para   105   and   106   of   the Constitution   Bench   judgment   of   this   Court   in   Union   of   India   Vs. V.   Sriharan   @   Murugan   and   Others   2016(7)   SCC   1,   which   is extracted hereunder:­      “105.   We, therefore, reiterate that the power derived from the Penal   Code   for   any   modified   punishment   within   the punishment provided for in the Penal Code for such specified offences   can   only   be   exercised   by   the   High   Court   and   in   the event of further appeal only by the Supreme Court and not by any other court in this country. To put it differently, the power to   impose   a   modified   punishment   providing   for   any   specific term  of incarceration or  till  the end  of the convict's life as an alternate  to death  penalty, can  be  exercised  only   by  the  High Court   and   the   Supreme   Court   and   not   by   any   other   inferior court. 106.   Viewed in that respect, we state that the ratio laid down in   Swamy   Shraddananda   (2)   v.   State   of   Karnataka ,   (2008)   13 SCC 767 that a special category of sentence; instead of death; for   a   term   exceeding   14   years   and   put   that   category   beyond application   of   remission   is   well   founded   and   we   answer   the said   question   in   the   affirmative.   We   are,   therefore,   not   in agreement   with   the   opinion   expressed   by   this   Court in   Sangeet   v.   State   of   Haryana   (2013)   2   SCC   452   that   the deprival of remission power of the appropriate Government by awarding   sentences   of   20   or   25   years   or   without   any remission   as   not   permissible   is   not   in   consonance   with   the law and we specifically overrule the same.” 12. Taking   assistance   thereof,   learned   counsel   for   the   appellant submits   that   at   least   judgment   of   the   trial   Court   in   imposing 7 punishment   of   life   imprisonment   to   the   remainder   of   natural   life needs to be interfered by this Court. 13. Per   contra,   learned   counsel   for   the   respondent   submits   that imprisonment   for  life  could   indeed  be  imposed   by   the  learned  trial Judge   and   since   this   question   was   not   raised   by   the   appellant before the High Court and has been raised for the first time before this   Court,   it   can   be   considered   as   to   whether   for   such   a   heinous crime   which   the   appellant   has   committed,   at   least   this   Court   may exercise   its   power   and   approve   the   sentence   which   has   been imposed taking note of what has been observed by this Court in the judgment referred to supra. 14. We find substance in what being urged by learned counsel for the   respondent,   and   after   the   accused   has   been   held   guilty   for offence under Section 302 IPC, and sentenced to imprisonment for life   could   indeed   be   imposed   by   the   learned   trial   Judge   under   its judgment dated 1 st  July, 2013. 15. On   the   legal   principles,   the   learned   counsel   for   the   appellant appears   to   be   correct,   but   we   have   taken   note   of   the   prosecution 8 case   in   totality   with   motive   of   the   crime   that   he   was   living   in   a relationship with the complainant Anju who had two children from the   previous   marriage,   and   had   taken   away   the   life   of   two   minor innocent children at the very threshold of their life and murdered in a   brutal   manner   by   administering   celphos   to   them   has   been established.   It is true that the punishment of remainder of natural life   could   not   have   been   imposed   by   the   learned   trial   Judge   but after   looking   into   the   entire   case,   we   consider   it   appropriate   to confirm   the   sentence   of   imprisonment   for   life   to   mean   the remainder   of   natural   life   while   upholding   the   conviction   under Section 302 IPC.  16. Consequently, the appeal fails and is accordingly dismissed. 17. Pending application(s), if any, stand disposed of. ……………..…………………………J. (INDU MALHOTRA) ……………………………………….J. (AJAY RASTOGI) NEW DELHI FEBRUARY 16, 2021 9 10