2021 INSC 0235 Crl.A.No.216 of 2015 etc. REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.    216     OF     2015 Kalabhai Hamirbhai Kachhot …..Appellant Versus State of Gujarat …..Respondent W I T H CRIMINAL APPEAL NO.       453        OF     2021 [Arising out of S.L.P.(Crl.)No.3227 of 2015] A N D  CRIMINAL APPEAL NO.    290     OF     2018 J U D G M E N T R. Subhash Reddy, J. 1. Leave granted in S.L.P.(Crl.)No.3227 of 2015. 2. All   these   criminal   appeals   are   filed   against   the   common judgment   dated   09.05.2014   passed   by   the   High   Court   of   Gujarat   at 1 Crl.A.No.216 of 2015 etc. Ahmedabad in Criminal Appeal Nos.405 of 2010 and 459 of 2010, as such,   they   are   heard   together   and   disposed   of   by   this   common judgment. 3. Criminal   Appeal   No.290   of   2018   is   filed   by   accused   no.1   – Vajashibhai   Ramshibhai   Kachhot;   Criminal   Appeal   arising   out   of S.L.P.(Crl.)No.3227   of   2015   is   filed   by   accused   no.2   –   Mulubhai Markhibhai   Nandaniya;   and   Criminal   Appeal   No.216   of   2015   is   filed by   accused   no.3   –   Kalabhai   Hamirbhai   Kachhot.     For   the   sake   of convenience,   the   appellants   in   the   above   appeals   shall   be   referred   to as accused nos.1 to 3 hereafter.    4.   The   aforesaid   appellants   were   the   accused   in   FIR   no.I­ 215/2006   dated   11.11.2006   on   the   file   of   Keshod   Police   Station, which was registered for the offences punishable under Sections 302, 326,   324   and   34   of   Indian   Penal   Code   (IPC)   and   Section   135   of   the Bombay   Police   Act,   in   which   chargesheet   was   filed   on   07.02.2007   in the court of First Class Magistrate, Keshod.   As much as the offences were  triable by  Sessions Court, the  case was committed  to  the  Court of   Additional   Sessions   Judge,   Junagadh   and   the   accused   were   tried for   the   aforesaid   offences   in   Sessions   Case   No.14   of   2007.     All   the accused   were   convicted   for   the   offences   under   Section   302  read   with 34, IPC and Section 135(1) of the Bombay Police Act.   Accused no.1 – 2 Crl.A.No.216 of 2015 etc. Vajashibhai   Ramshibhai   Kachhot   –   was   found   guilty   for   offence punishable under Section 302 read with 34, IPC and was sentenced to undergo   life   imprisonment   and   to   pay   fine   of   Rs.10,000/­   and   in default,   to   undergo   further   S.I.   for   12   months.     He   was   also   found guilty   for   offence   punishable   under   Section   324,   IPC   and   was sentenced to pay fine of Rs.3000/­ and in default, to undergo further S.I.   for   six   months.     He   was   also   found   guilty   for   the   offence punishable   under   Section   135(1)   of   the   Bombay   Police   Act   and   was sentenced   to   undergo   S.I.   for   four   months   and   to   pay   fine   of   Rs.100 and   in   default,   to   undergo   further   S.I.   for   ten   days.     Accused   no.2   – Mulubhai   Markhibhai   Nandaniya   –   was   found   guilty   for   offence punishable under Section 302 read with 34, IPC and was sentenced to undergo   R.I.   for   life   and   to   pay   fine   of   Rs.10000/­   and   in   default,   to further   undergo   S.I.   for   12   months.     He   was   also   found   guilty   for offence   punishable   under   Section   135(1)   of   Bombay   Police   Act   and was   sentenced   to   undergo   S.I.   for   four   months   and   to   pay   fine   of Rs.100/­ and in default, to further undergo S.I. for ten days.  Accused no.3   –   Kalabhai   Hamirbhai   Kachhot   –   was   found   guilty   for   offence punishable under Section 302 read with 34, IPC and was sentenced to undergo   R.I.   for   life   and   to   pay   fine   of   Rs.10000/­   and   in   default,   to further   undergo   S.I.   for   12   months.     He   was   also   found   guilty   for 3 Crl.A.No.216 of 2015 etc. offence   punishable   under   Section   135(1)   of   Bombay   Police   Act   and was   sentenced   to   undergo   S.I.   for   four   months   and   to   pay   fine   of Rs.100/­   and   in   default,   to   further   undergo   S.I.   for   10   days.     The learned Sessions Judge has acquitted the original accused nos.2 and 3   of   the   charges   under   Sections   326   and   324   read   with   34,   IPC. Against   the   judgment   and   order   of   conviction   passed   by   the   learned Sessions Court, accused nos.1 and 3 filed Criminal  Appeal No.459 of 2010   and   accused   no.2   filed   Criminal   Appeal   No.405   of   2010   before the High Court. 5. The   High   Court,   by   the   impugned   common   judgment,   while confirming the conviction, has partly allowed the appeals and ordered that   all   the   sentences   imposed   against   the   accused   shall   run concurrently and, by extending the benefit of Section 428 of the Code of Criminal Procedure, also ordered that the period of detention of the accused as under­trial prisoners be set off against the sentence.   6. On   10.11.2006,   one   Rajshibhai   Maldebhai   Karangiya, resident of Bamnasa Ghed, Taluka Keshod, gave complaint before the Sub­inspector ‘B’ Division, Junagadh stating that he lives at Bamnasa Ghed with his family and is engaged in agricultural work and lives in the orchard situated in sim of village Akha.   In his complaint, he has stated   that   at   about   5:00   p.m.   on   10.11.2006   Rajshibhai   Maldebhai 4 Crl.A.No.216 of 2015 etc. Karangiya;   Mitesh   Hardasbhai   and   Gokalbhai   Karsanbhai   went   to Keshod   for   some   work   on   Gokalbhai’s   Hero   Honda   motorcycle. Gokalbhai   was   riding   the   motorcycle.     While   returning,   when   they reached   near  to   orchard  of  Kalabhai   at  about  7:15   p.m.,   Vajashibhai Ramshibhai, Mulubhai  Markhibhai and Kalabhai Hamirbhai Kachhot were   waiting   with   axe   and   knives.     In   order   to   stop   Rajshibhai Maldebhai   Karangiya,   Mulubhai   gave   axe   blow,   which   hit   on Gokalbhai’s   head,   due   to   which   Rajshibhai   Maldebhai   Karangiya, Miteshbhai Hardasbhai and Gokalbhai fell down from the motorcycle. Thereafter   the   three   accused   have   attacked   the   deceased   Gokalbhai with   knives   and   when   Rajshibhai   Maldebhai   intervened,   Vajashibhai gave knife blow on the head of Rajshibhai Maldebhai Karangiya.   It is also alleged that Vajshibhai hit knife blow on the back side of head on ear and hit Mitesh on left shoulder.   Gokalbhai became unconscious. The   three   accused   then   ran   away   towards   Akha   on   Kalabhai’s motorcycle.     Thereafter,   relatives   of   the   deceased   and   injured   were called and they were shifted to Government Hospital where Gokalbhai was   declared   dead   and   Rajshibhai   Maldebhai   and   Miteshbhai   were given medical treatment.   It is also stated that the reason behind the incident is that six months earlier to the date of incident there was a quarrel   between   Vajshibhai   and   Mulubhai   with   Gokalbhai.     He   has 5 Crl.A.No.216 of 2015 etc. stated   in   the   complaint   that   the   present   incident   is   consequence   of such rivalry between the accused and the deceased.   7. Based  on  the   abovesaid   complaint,   crime  was  registered   and after   necessary   investigation,   chargesheet   was   filed   before   the   Addl. Sessions   Judge,   Junagadh.     Learned   Sessions   Judge   framed   charges against   the   accused.     When   the   accused   pleaded   not   guilty   to   the charges   and   claimed   trial,   they   were   tried   for   the   offences   alleged against them. 8. To prove the charges framed against the accused, prosecution has examined, in all, 32 witnesses and marked 61 documents and at the end of the trial, after recording the statement of the accused under Section   313,   Cr.PC   and   after   hearing   the   arguments   of   prosecution and   defence,   learned   Additional   Sessions   Judge   held   appellant­ accused   were   guilty   for   the   offences   and   awarded   sentence,   as narrated above.  Aggrieved by the judgment of conviction and sentence imposed   on   the   appellant­accused,   the   accused   nos.1   and   3   have preferred   Criminal   Appeal   No.459   of   2010   and   original   accused   no.2 has preferred Criminal Appeal No.405 of 2010 before the High Court. The   High   Court,   while   confirming   the   conviction,   has   extended   the benefit   of   Section   428,   Cr.PC   and   allowed   the   appeals   partly   by common judgment, only to the extent indicated above. 6 Crl.A.No.216 of 2015 etc. 9. We   have   heard   Sri   Harin   P.   Raval,   learned   senior   counsel appearing   for   the   appellant   in   Criminal   Appeal   No.216   of   2015;   Sri D.N.   Ray,   learned   counsel   appearing   for   the   appellant   in   Criminal Appeal   No.290   of   2018;   and   Sri   Nachiketa   Joshi,   learned   counsel appearing   for   the   appellant   in   Criminal   Appeal   arising   out   of   S.L.P. (Crl.)No.3227   of   2015   and   Ms.   Vishakha,   learned   counsel   appearing for the respondent­State. 10. Sri   Harin   Raval,   learned   senior   counsel   has   contended   that the   conviction   of   the   appellant­accused   is   mainly   based   on   the testimony of PW­18 and PW­19, who are the injured eye witnesses.  It is submitted that if their depositions are scrutinized closely, there are major   contradictions.     It   is   submitted   that   they   are   the   chance witnesses and their evidence is not trustworthy to base the conviction of   the   appellant­accused.     Further,   it   is   submitted   that   there   is   no mention about the nature of injuries in the postmortem report and the motorcycle   used   in   the   crime   was   not   recovered.     It   is   further contended that though it is the case of the prosecution that there was a   head   injury   caused   by   the   accused   on   the   deceased,   there   is   no corresponding   medical   injury   in   the   postmortem   Report   of   the deceased.     It   is   submitted   that   the   medical   records   including postmortem   report   are   not   reliable   and   the   prosecution   has   failed   to 7 Crl.A.No.216 of 2015 etc. prove   the   case   beyond   reasonable   doubt.     He   has   thus   requested   to extend   the   benefit   of   doubt   to   the   accused   and   set   aside   their conviction.     In   support   of   his   arguments,   learned   counsel   has   relied on   the   judgments   of   this   Court   in   the   case   of   Anand   Ramachandra Chougule   etc.   v.   Sidarai   Laxman   Chougala   &   Ors. 1 ;   Akula   Veera Venkata Surya Prakash @ Babi  v.  Public Prosecutor, High Court of Andhra Pradesh 2 ;  and  Mohinder Singh & Anr.   v.  State of Punjab & Ors. 3 . 11. Learned   counsel   Sri   D.N.   Ray   appearing   for   the   appellant   in Criminal   Appeal   No.290   of   2018   has   contended   that   though   a   fatal injury   was   attributed   on   the   deceased,   caused   by   one   of   the appellants,   there   were   no   blood   marks   on   PWs­18   and   19   who   are stated   to   be   injured   witnesses   and   were   travelling   on   the   same motorcycle of the deceased.  Further, it is submitted that the deceased and injured were taken in Maruti car but there were no traces of blood in  the  car.    No  blood  was   also  found  on   PWs­18  and  19  and  injuries suffered   by   them   are   superficial.     It   is   further   submitted   that   the alleged   incident   happened   at   about   07:30   p.m.   in   the   month   of November, as such, there was no possibility of identifying the accused 1 (2019) 8 SCC 50 2 (2009) 15 SCC 246 3 (2004) 12 SCC 311 8 Crl.A.No.216 of 2015 etc. in the darkness.   Further it is submitted that no injury was found on the head of the deceased as per the doctor’s deposition.   It is further submitted that the alleged motive, that an amount of Rs.15000/­ was payable   to   the   deceased,   was   no   basis   to   record   the   guilt   of   the accused   as   the   said   incident   was   about   eight   months   earlier   to   the date of the incident. 12. Shri   Nachiketa   Joshi,   learned   counsel   appearing   for   the appellant  in   the   Criminal   Appeal   arising   out  of   S.L.P.(Crl.)No.3227   of 2015,   while   adopting   the   arguments   of   Sri   Harin   Raval   and   Sri   D.N. Ray,   has   contended   that   though   there   is   no   acceptable   evidence   on record,   the   appellant   was   convicted   for   the   offences   alleged.     He   has submitted   that   if   overall   evidence   is   taken   into   consideration,   the charges framed against the accused are not proved beyond reasonable doubt and even the High Court has not considered the grounds raised by   the   appellant­accused   in   proper   perspective   and   dismissed   the appeals. 13. Per   contra,   Ms.   Vishakha,   learned   counsel   appearing   for   the respondent­State has submitted that there are concurrent findings of conviction against the appellants.   It is submitted that the trial court itself has considered at length, the oral and documentary evidence on record and has come to conclusion that the appellants were guilty for 9 Crl.A.No.216 of 2015 etc. the   offences   alleged   and   there   are   no   grounds   to   interfere   with   the same.     It   is   further   submitted   that   accused   nos.1   and   3   were   found with   knives   and   accused   no.2   caused   the   injury   on   the   deceased   by hitting   on   his   head   with   axe   when,   all   three   were   travelling   on motorcycle.     It   is   submitted   that   murder   of   the   deceased   was committed by injuring PWs­18 and 19 with the common intention, as such,  they were  rightly  found  guilty  by  the Sessions  Court.    Further, learned counsel, by referring to the deposition of PW­21 who was the person   first   to   reach   the   place   of   occurrence,   i.e.,   the   brother   of   the deceased,   has   submitted   that  postmortem   report   indicates   the   injury on   the   lower   back   side   of   the   head.     Further,   submitting   that   the identity of the accused cannot be questioned as all are known to each other and are of the same village.  She has further submitted that the medical  and  ocular  evidence  supports the  case of the  prosecution,  to prove   the   case   against   the   accused.     The   learned   counsel   has   lastly contended that discrepancies, if any, in the depositions are minor and same will not affect the case of the prosecution.   The learned counsel placed reliance on the judgments of this Court in the case of  Mohar & Anr.  v.  State of U.P. 4  and  State of Uttar Pradesh  v.  Naresh & Ors. 5 . 4 (2002) 7 SCC 606 5 (2011) 4 SCC 324 10 Crl.A.No.216 of 2015 etc. 14. In reply, Sri Harin Raval, learned senior counsel and Sri D.N. Ray,   learned   counsel   appearing   for   the   appellant­accused   have submitted that the alleged incident has occurred at about 07:30 p.m. on   10.11.2006   and   even   according   to   evidence,   PWs­18   and   19 remained at the site of the occurrence for about 45 minutes, which is unusual.  It is submitted that in a situation like this, PWs­18 and 19, who   suffered   injuries,   should   have   made   an   attempt   to   shift   the deceased   to   the   nearest   hospital   immediately.     Referring   to   the deposition   of   PWs­18   and   19   in   cross­examination,   it   is   submitted that   such   injuries   suffered   by   PWs­18   and   19,   can   be   self­inflicted. Further   reiterating   that   the   discrepancies   noticed   in   the   depositions are   major,   hence,   benefit   of   doubt   has   to   go   to   the   appellants   and prayed for acquittal of the accused. 15. Having   heard   the   learned   counsel   on   both   sides,   we   have perused   the   judgment   of   the   trial   court   as   well   as   that   of   the   High Court and other material placed on record. 16. Upon   close   scrutiny   of   the   evidence   on   record   and   the findings  recorded  by  the   trial  court,   as   confirmed   by   the  High   Court, we do not find any merit in the submissions of the learned counsel for the appellant­accused, to interfere with the conviction recorded by the trial Court, as confirmed by the High Court. 11 Crl.A.No.216 of 2015 etc. 17. To   prove   the   charges   framed   against   the   appellants,   the prosecution has examined 32 witnesses and marked 61 documents as exhibits,   during   the   trial.     Among   the   other   witnesses   examined   on behalf   of   the   prosecution,   Rajshibhai   Maldebhai   Karangiya,   who   was with the deceased at the time of incident, was examined as PW­18.  In his deposition he has stated that the incident occurred at about 07:30 in   the   evening   on   Bamnasa­Akha   road   on   10.11.2006.     On   that  day, he,  along  with  Miteshbhai  and  Gokalbhai  (deceased),  went  to Keshod on   Hero   Honda   motorcycle   at   about   05:00   O’clock   in   the   evening. Gokalbhai   was   driving   the   motorcycle   and   thereafter   at   about   06:45 p.m.   Gokalbhai’s   brother   Vajshibhai   made   a   phone   call   to   Gokalbhai and   stated   that   he   wants   motorcycle   to   go   for   some   other   work   and requested him to come back if his work is completed.   Therefore, they proceeded   from   Keshod   to   Village   Bamnasa   and   when   they   reached near   the   farm   of   Kalabhai   –   a   policeman,   Vajshibhai   Ramshibhai armed with knife, Mulubhai Markhibhai armed with axe and Kalabhai Hamirbhai   armed   with   knife   were   standing   across   the   road   to   stop them.     When   Gokalbhai   slowed   down   the   vehicle,   Mulubhai Markhibhai   gave   axe   blow   on   the   head   of   Gokalbhai   and,   therefore, they fell down from the motorcycle and thereupon the accused started giving blows with axe and knife to Gokalbhai haphazardly.  Further it 12 Crl.A.No.216 of 2015 etc. is   also   deposed   that  when   he   and   Mitesh   tried   to   interfere,   they   also suffered   injuries.     Thereafter   he   made   a   phone   call   to   Masaribhai   at Bamnasa from  his  mobile  and  requested  him  to   come  to  the  place  of incident   with   vehicle.     Therefore,   after   sometime,   Rajubapu   Bavaji came with Maruti van and Samat Govind and Vajsi Karsan were with Rajubapu.     Even   as   per   the   say   of   this   witness   the   reason   for   the incident   is   the   altercation,   between   Gokalbhai   and   Vajashibhai   with regard to rent of Rs.15000/­, which occurred six months prior to the occurrence,   of   which   complaint   was   lodged   in   Junagadh   Police Station.     Other   person,   who   was   with   the   deceased   on   the   day   of occurrence was Mitesh Hardas Kachhot – PW­19, has also deposed on similar lines as that of PW­18.   The testimony of PWs­18 and 19 who were   with   the   deceased   on   the   day   of   occurrence   and   who   were travelling   on   the   same   motorcycle,   is   quite   natural   and   trustworthy. Though   it   is   the   contention   of   the   learned   counsel   for   the   appellant­ accused   that   as   the   incident   happened   in   the   month   of   November   it was   not   possible   to   identify   the   assailants   in   the   darkness,   at   the same time it is clear from the evidence on record that the headlight of the vehicle was ‘on’ and it is evident from the record and   panchnama of   the   place   of   occurrence   that   there   was   a   light   which   was   there   on the   Vadi.     It   is   further   to   be   noticed   that   the   accused   as   well   as   the 13 Crl.A.No.216 of 2015 etc. witnesses are of the same village, which appears to be a small village and usually  the persons residing in the village  meet frequently, there will  not be any difficulty in identifying the persons.   Therefore, as far as   the   identification   of   the   accused   is   concerned,   the   same   is   well supported by the evidence on record.   The prosecution also examined Dr. Nikhilkumar Buch – PW­1 – who has deposed that he was on duty in   Civil   Hospital,   Junagadh   on   10.11.2006.     On   that   day   at   about 10:40   hrs.   in   the   night,   injured   Rajshi   Malde   was   brought   to   him   by his   nephew   Hitesh   Hardas,   for   treatment   with   the   complaint   and stated   that   Vajshi   Ramshi   attacked   him   and   gave   knife   blow.     The witness   doctor   has   issued   injury   certificate   which   is   exhibited   as Exh.18.   Dr. Prafulaben Mohanlal Dhabariya was examined as PW­2, who has performed postmortem of the deceased.  The said witness has found the following injuries on the person of the deceased : “i)     There   was     one   cut,   incised   wound   which   was transverse,   in   mid   way   of   left   thigh.   It   was   upto   skin and muscle. It was elliptical in shape and 5 inch long, 1 and ½  inch wide and  ¾  inch deep. ii)     There   was   cut   incised   wound   over   left   chest,   left   6th inter­coastal   space   starting   from   mid   clavicular   line and was going downwards and laterally. It is 2 and  ½ inch long,  ¾  inch wide and penetrates the cavity. The wound   track   is   tapering   and   infiltrated   with   blood. There is no exit wound. It penetrates the rear and left ventricular wall.  14 Crl.A.No.216 of 2015 etc. iii)     There   was   incised   wound   at   the   level   of   the   hair   line over   the   neck   posteriorly   measuring   3   inch   long starting  from  ½  inch   from  the  midline   on  the  left  and extending   transversely   to   the   right.   The   wound   is   ½ inch wide,  cuts through  skin,  muscles and  grazes  the cervical vertebra. Bleeding noted.  iv)     There   was   was   incised   wound   over   right   side   of   neck below above injury laterally measuring 1 x  ½  x  ½  inch long x wide x deep. v)     There was incised wound parallel to above  ½ ” below it measuring 1” x  ½ ” x  ½ ”. vi)     There   was   incised   wound   just   above   right   scapula   at base of neck starting 1” lateral to the vertebral margin and extending laterally and transversely and upwards. It   is   2”   long,   1”   wide   and   penetrates   the   chest   cavity. The wound is tapering upwards. It penetrates the right upper lung lobe.  vii)     There   was   incised   wound   over   right   scapula   region medially   measuring   1”x   1/2”   x   1/2”   cutting   through skin and muscle, next to vertebral margin, transverse. viii)     There   was   incised   wound   over   right   scapula   region about centrally and transversely measuring 1 ½ ” x 1” x  ½ ”.  ix)       There   was   incised   wound   over   right   chest   just   below right   scapula   vertically   and   at   border   of   scapular measuring   1   ½ ”   x   1”   x   ½ ”   cutting   through   skin   and muscle.  x)    There was incised wound lateral to above wound, also parallel   to   above   wound,   2”   distant   from   it   and measuring   1   ½   “x   1”   x   ½ ”   cutting   through   skin   and muscle. 15 Crl.A.No.216 of 2015 etc. xi)     There   was   incised   wound   and   lateral   and   parallel   to above,  2”   distant  from   it,  measuring  1  ½   “x  1”x  1/2” cutting through skin and muscle. xii)   There   was   incised   wound   over   right   back,   10th intercostal space transverse, measuring 2”x1” x  ½ ”. xiii)     There   was   incised   wound   over   left   scapula,   at   the base,   vertical   wound   measuring   2”   x   1”   x   ½ ”   deep cutting through skin and muscle. xiv)   Incised   wound   at   level   of   T12,   transverse   wound measuring   3   ½   “x   1”   and   cutting   through   skin, muscles and grazing bone.  xv)   Incised   wound   at   level   of   L2,   transverse   wound measuring   1   ½   “x   1”   x   ½ ”   cutting   through   skin   and muscle. xvi)   Incised   wound   at   level   of   L5­S1   transverse   wound measuring 3” x  ½ ” and cutting through skin, muscles and grazing bone.  xvii)   Incised   wound   over   sacral   region,   vertical,   midline measuring 1” x1/2” x  ½ ”, muscle deep. xviii)   Incised   wound   over   sacral   region,   vertical,   midline measuring   1”x   ½ ”   x   ½ ”,   2”   below   above   wound muscle deep. xix)       Incised   incised   wound   about   1”   below   injury   no   16, lateral to it measuring 1” x  ½  “x 1/2”.” In   his   deposition,   with   reference   to   abovesaid   injuries,   he   has   also opined  that  all   the  injuries   are  ante­mortem.     The  injuries  which   are referred to, are stated to have been enclosed in the postmortem note. Sri Jagdishbhai Sarmanbhai Kamaliya, who was the   panch   witness of 16 Crl.A.No.216 of 2015 etc. the   panchmana   of   the   dead   body,   was   examined   as   PW­5.     Sri Hardasbhai   Bhikhabhai   Bhetariya   was   examined   as   PW­6   who   was panch   witness   to   the   scene   of   offence.     The   prosecution   has   also examined   Masharibhai   Govindbhai   Karangiya   as   PW­20.     In   his deposition he has stated that on the date of incident when he was at his   field,   he   received   a   phone   call   of   Rajshi   Malde   at   about   07:30   in the   evening   stating   the   incident   and   assault   on   them   and   he   was informed to come with Maruti van of Rajubapu and thereafter he has gone to village on his motorcycle.  As he could not meet Rajubapu, he contacted   Rajubapu   on   phone   and   requested   him   to   come   with   his Maruti   van   to   the   field   of   Kalabhai   immediately   which   is   situated   on the road of Aakha.   He has clearly stated in his deposition that when he   reached   the   spot,   he   has   noticed   the   injuries   on   Miteshbhai   and Rajashi Malde and Gokalbhai was lying in bleeding condition.  He has also   stated   that   there   was   a   lamp   in   the   field   of   Kalabhai,   light   of which   was   falling   on   the   road.     The   brother   of   the   deceased   was examined   as   PW­21.     In   his   deposition   he   has   also   stated   that   as Gokalbhai has taken the Hero Honda motorcycle and as the same was required   by   him   to   go   out   of   station   on   the   motorcycle,   he   made   a phone call to Rajashi on his mobile no.9825921960 through the coin drop box phone from the shop of Nathubhai in the village.   Even this 17 Crl.A.No.216 of 2015 etc. witness has  stated that the reason for  the  incident is  that Gokalbhai unloaded   the   soil   in   the   field   of   Vajashibhai   Ramshi   through   his tractor   and   the   amount   of   Rs.15000/­   towards   rent   thereof   was outstanding   from   him.     It   is   stated   that   as   there   was   discord   in   this regard,   the   incident   has   occurred,   which   resulted   in   the   murder   of Gokalbhai.     Sri   Rajeshbhai   Jethabhai   Parmar   who   has   investigated the crime, was examined as PW­31.  He also clearly stated in detail in his deposition regarding the incident. 18. The   submission   of   the   learned   counsels,   that   there   was   no head injury, as deposed by PWs­18 and 19 on the deceased and also as  per  the  postmortem   report,  as  such   the  deposition  of  PWs­18  and 19   is   to   be   discarded,   cannot   be   accepted   for   the   reason   that   the postmortem report indicates injury on the lower back side of the head. An attempt was made to assault the deceased with an axe.  We cannot expect that it has to be hit on the centre of the head.  It has fallen on the lower back side of the head, same is evident from the postmortem report.     At   this   stage,   it   is   to   be   noted,   that   the   attack   was   made   on the deceased and injured, when they were moving on motor cycle.  As such, it cannot be said that merely because there is no injury on the centre of the head, the testimony of PWs­18 and 19 is to be discarded. The doctor who has conducted the postmortem, has also clearly stated 18 Crl.A.No.216 of 2015 etc. in his deposition that all injuries which were noticed on the deceased were   ante   mortem.     If   the   entire   evidence   of   all   the   witnesses   is examined with reference to medical and other evidence on record, it is clear that the prosecution has proved the guilt of the accused beyond reasonable   doubt.     All   the   accused   have   committed   the   crime   with   a common intention.   It is clear from the record that the role attributed to accused nos.1, 2 and 3 is fully supported by the injured witnesses as   well   as   the   deposition   of   investigation   officer.     Though   the   key witness, were cross­examined at length, nothing adverse was elicited. If the testimony of PW­20, i.e., Masharibhai is examined, same is fully supported  by  the  evidence  of  PW­18,  19 and  21.   It  is  clear  from  the evidence   on   record   that   their   testimony   is   natural   and   trustworthy and so far as PWs­18 and 19 are concerned it cannot be said that they are the chance witnesses.  Even the injuries sustained by PWs­18 and 19   are   not   self­inflicted   as   per   the   opinion   of   the   medical   expert. Further,   it   is   also   clear   from   the   opinion   of   the   doctor   who   was examined,   that   all   the   injuries   were   possible   with   muddammal   knife and axe.  It is further to be noticed that serological report from which the  blood  group  was  found  on  the  cloths  of  the  deceased  and  that of the   accused   nos.1   and   2   is   the   same.     Even   with   regard   to   the presence   of   accused   no.3,   it   is   also   clear   considering   the   entire   oral 19 Crl.A.No.216 of 2015 etc. evidence on record that his presence on the spot is also proved beyond reasonable doubt. 19. We   also   do   not   find   any   substance   in   the   argument   of   the learned  counsel that there are  major  contradictions  in the  deposition of   PWs­18   and   19.     The   contradictions   which   are   sought   to   be projected   are   minor   contradictions   which   cannot   be   the   basis   to discard   their   evidence.       The   judgment   of   this   Court   in   the   case   of Mohar 4   relied   on   by   the   learned   counsel   for   the   respondent­State supports the case of the prosecution.   In the aforesaid judgment, this Court   has   held   that   convincing   evidence   is   required,   to   discredit   an injured witness.  Para 11 of the judgment reads as under : “11.   The   testimony   of   an   injured   witness   has   its   own efficacy and relevancy. The fact that the witness sustained injuries on his body would show that he was present at the place   of   occurrence   and   has   seen   the   occurrence   by himself.   Convincing   evidence   would   be   required   to discredit   an   injured   witness.   Similarly,   every   discrepancy in the statement of a witness cannot be treated as fatal. A discrepancy   which   does   not   affect   the   prosecution   case materially  cannot  create   any   infirmity.   In  the   instant  case the discrepancy in the name of PW 4 appearing in the FIR and   the   cross­examination   of   PW   1   has   been   amply clarified.  In   cross­examination   PW   1  had  clarified   that  his brother Ram Awadh had three sons: ( 1 ) Jagdish, PW 4, ( 2 ) Jagarnath,   and   ( 3 )   Suresh.   This   witness,   however,   stated that   Jagarjit   had   only   one   name.   PW   2   Vibhuti,   however, stated   that   at   the   time   of   occurrence   the   son   of   Ram Awadh,   Jagjit   @   Jagarjit   was   milching   a   cow   and   he   was 20 Crl.A.No.216 of 2015 etc. also called as Jagdish. Balli (PW 3) mentioned his name as Jagjit and Jagdish. PW 4 also gave his name as Jagdish.” Learned   counsel   for   the   respondent­State   has   also   relied   on   the judgment of this Court in the case of  Naresh & Ors. 5 .  In the aforesaid judgment,   this   Court  has   held   that  the   evidence   of   injured   witnesses cannot   be   brushed   aside   without   assigning   cogent   reasons. Paragraphs   27   and   30   of   the   judgment   which   are   relevant,   read   as under :  “27.   The evidence of an injured witness must be given due weightage   being   a   stamped   witness,   thus,   his   presence cannot be  doubted. His statement is generally  considered to be very reliable and it is unlikely that he has spared the actual assailant in order to falsely implicate someone else. The testimony of an injured witness has its own relevancy and efficacy as he has sustained injuries at the time  and place   of   occurrence   and   this   lends   support   to   his testimony   that   he   was   present   during   the   occurrence. Thus,   the   testimony   of   an   injured   witness   is   accorded   a special  status  in law. The  witness  would  not  like or  want to   let   his   actual   assailant   go   unpunished   merely   to implicate a third person falsely for the commission of  the offence.   Thus,   the   evidence   of   the   injured   witness   should be   relied   upon   unless   there   are   grounds   for   the   rejection of   his   evidence   on   the   basis   of   major   contradictions   and discrepancies   therein.   (Vide   Jarnail   Singh   v.   State   of Punjab   [(2009)   9   SCC   719   :   (2010)   1   SCC   (Cri) 107] ,   Balraje   v.   State of Maharashtra   [(2010) 6 SCC 673 : (2010)   3   SCC   (Cri)   211]   and   Abdul   Sayeed   v.   State   of M.P.   [(2010) 10 SCC 259 : (2010) 3 SCC (Cri) 1262] ) …  … … … … … … … 21 Crl.A.No.216 of 2015 etc. 30.   In all criminal cases, normal discrepancies are bound to   occur   in   the   depositions   of   witnesses   due   to   normal errors   of   observation,   namely,   errors   of   memory   due   to lapse   of   time   or   due   to   mental   disposition   such   as   shock and horror at the time of occurrence. Where the omissions amount to a contradiction, creating a serious doubt about the   truthfulness   of   the   witness   and   other   witnesses   also make   material   improvement   while   deposing   in   the   court, such   evidence   cannot   be   safe   to   rely   upon.   However, minor   contradictions,   inconsistencies,   embellishments   or improvements   on   trivial   matters   which   do   not   affect   the core of the prosecution case, should not be made a ground on which the evidence can be rejected in its entirety. The court   has   to   form   its   opinion   about   the   credibility   of   the witness and record a finding as to whether his deposition inspires confidence. “ 9 . Exaggerations per se do not render the evidence brittle. But   it   can   be   one   of   the   factors   to   test   credibility   of   the prosecution   version,   when   the   entire   evidence   is   put  in   a crucible for being tested on the touchstone of credibility.” [ Ed. :   As   observed   in   Bihari   Nath   Goswami   v.   Shiv   Kumar Singh , (2004) 9 SCC 186, p. 192, para 9.] Therefore, mere marginal variations in the statements of a witness   cannot   be   dubbed   as   improvements   as   the   same may be elaborations of the statement made by the witness earlier.  The   omissions   which  amount  to   contradictions  in material   particulars   i.e.   go   to   the   root   of   the case/materially affect the trial or core of the prosecution's case,   render   the   testimony   of   the   witness   liable   to   be discredited. [Vide   State   v.   Saravanan   [(2008) 17 SCC 587 : (2010)   4   SCC   (Cri)   580   :   AIR   2009   SC 152],   Arumugam   v.   State   [(2008)   15   SCC   590   :   (2009)   3 SCC   (Cri)   1130   :   AIR   2009   SC   331]   ,   Mahendra   Pratap Singh   v.   State   of   U.P.   [(2009)   11   SCC   334   :   (2009)   3   SCC (Cri)   1352]   and   Sunil   Kumar   Sambhudayal   Gupta (Dr.)   v.   State   of   Maharashtra   [(2010)   13   SCC   657   :   JT (2010) 12 SC 287] .” 22 Crl.A.No.216 of 2015 etc. Further,   in   the   case   of   Narayan   Chetanram   Chaudhary   &   Anr.   v. State   of   Maharashtra 6 ,   this   Court   has   considered   the   effect   of   the minor   contradictions   in   the   depositions   of   witnesses   while appreciating the evidence in criminal trial.   In the aforesaid judgment it   is   held   that   only   contradictions   in   material   particulars   and   not minor contradictions can be a ground to discredit the testimony of the witnesses.     Relevant   portion   of   Para   42   of   the   judgment   reads   as under:  “42.   Only   such   omissions   which   amount   to   contradiction in   material   particulars   can   be   used   to   discredit   the testimony   of   the   witness.   The   omission   in   the   police statement   by   itself   would   not   necessarily   render   the testimony of witness unreliable. When the version given by the witness in the court is different in material particulars from   that   disclosed   in   his   earlier   statements,   the   case   of the   prosecution   becomes   doubtful   and   not   otherwise. Minor   contradictions   are   bound   to   appear   in   the statements   of   truthful   witnesses   as   memory   sometimes plays false and the sense of observation differ from person to  person.   The  omissions  in   the  earlier   statement  if   found to   be   of   trivial   details,   as   in   the   present   case,   the   same would not cause any dent in the testimony of PW 2. Even if there   is   contradiction   of   statement   of   a   witness   on   any material point, that is no ground to reject the whole of the testimony of such witness. … … …” 20. By   applying   the   aforesaid   ratio,   as   laid   down   by   this   Court coupled   with   the   evidence   on   record,   we   are   clearly   of   the   view   that 6 (2000) 8 SCC 457 23 Crl.A.No.216 of 2015 etc. the prosecution has proved the case against all the appellant­accused beyond   reasonable   doubt.     The   omissions   like   not   seizing   the motorcycle and also not seizing the gold chain of one of the victims, by itself,   is   no   ground   to   discredit   the   testimony   of   key   witnesses   who were examined on behalf of the prosecution, whose say is consistent, natural and trustworthy.  21. In that view of the matter, we are fully in agreement with the view   taken   by   the   trial   court   in   recording   the   conviction   against   the appellants,   as   confirmed   by   the   High   Court.     Therefore,   no interference is called for with the concurrent findings recorded against the   appellants.     As   discussed   earlier   it   is   also   clear   that   there   was   a quarrel between the deceased about six months earlier to the incident and   one   accused   regarding   payment   of   rent   of   tractor.     Further   it   is brought   on   record   that   there   was   animosity   between   them   which   is the   motive   for   the   crime.     As   such,   the   prosecution   has   established, beyond   reasonable   doubt,   that   all   the   accused   have   committed   the offence   with   a   common   intention   and   participated   in   committing   the crime.     The   trial   court   as   well   as   the   High   Court   has   not   committed any   error   in   law   or   on   facts,   as   such,   the   same   are   required   to   be upheld   by   this   Court.     As   far   as   the   judgments   relied   on   by   the learned counsel for the appellants are concerned, having regard to the 24 Crl.A.No.216 of 2015 etc. facts   of   the   case   and   the   evidence   on   record,   we   are   of   the   view   that the abovesaid judgments would not render any assistance to support the case of the appellants. 22. For   the   aforesaid   reasons,   we   do   not   find   any   merit   in   these appeals, same are accordingly dismissed. ………………………………J. [Ashok Bhushan] ………………………………J. [R. Subhash Reddy] New Delhi. April  28, 2021. 25