/2022 INSC 0131/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.84 OF 2022 Omkar Singh                ..Appellant(S) Versus Jaiprakash Narain Singh & Anr.             ..Respondent(S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   15.03.2019   passed   by   the   High Court   of   Judicature   at   Allahabad   in   Criminal   Appeal   No. 304   of  1983  by   which   the   High   Court  has   allowed   the  said appeal   preferred   by   respondent   No.1   herein   –   original accused   No.2   and   has   acquitted   him   for   the   offences punishable   under   Section   302   read   with   Section   34   of   the 1 IPC,   the   original   informant   –   son   of   the   deceased   has preferred the present appeal.      2. As per the case of the prosecution, one Omkar Singh son of Parasnath   Singh   lodged   an   FIR   at   Police   Station   Karanda, District   Gazipur   stating   that   due   to   the   enmity   going   on between   his   family   members   with   Udaibhan   Singh   and   his father   Jaiprakash   Narain   Singh   @   Lala   (original   accused Nos.1   and   2)   his   father   has   been   killed.   As   per   the allegation, on 21.04.1982, there was marriage of daughter of one   Kailashu   Vishwakarma,   who   was   his   neighbour   where he   along   with   his   Tau   ­   Vikrama   Singh   and   his   cousin brother Indradeo Singh had gone. After taking meal at about 12 in the night, he along with his Tau and cousin had gone on his pumping set for sleeping where his father Parasnath was   lying   from   before.   He   and   his   cousin   Indradeo   Singh had slept on one cot whereas his Tau had slept on another cot.   There   was   a   lantern   burning   which   was   hanging   on   a stick.   In   between   2:30­3:00   am   in   the   night,   accused Udaibhan Singh came near his cot and pulled the bed­sheet on which he and his cousin woke up and his Tau also woke up.   At   that   moment   Jaiprakash   Narain   Singh   @   Lala   (A­2) 2 exhorted   and   stated   that   Paras   is   lying   here   come   quickly and   shoot   him   on   which   Udaibhan   Singh   (A­1)   went   near the   cot   of   his   father   Parasnath   and   shot   him   with   country made pistol on his chest from a point­blank range and when the   informant   and   the   witnesses   raised   alarm   then Udaibhan Singh again reloaded his country made pistol and threatened   them   on   account   of   which   they   kept   quiet. Thereafter   both   the   accused   ran   away   towards   North. During  the   course   of   investigation,   the   Investigating  Officer (IO)   recorded   the   statements   of   the   concerned   witnesses including   eye   witnesses   and   also   collected   the   relevant evidences.   On   conclusion   of   the   investigation,   the   IO   filed the   chargesheet   against   both   the   accused   for   the   offences under Sections 302 read with Section 302/34 of the IPC. As the   case   was   exclusively   triable   by   the   learned   Court   of Sessions,   the   case   was   committed   to   the   sessions   court. Accused pleaded not guilty and therefore both of them came to   be   tried   by   the   learned   Sessions   Court   for   the   offences punishable   under   Sections   302   and   302/34   of   the   IPC respectively.  3 3. In   order   to   bring   the   guilt   of   the   accused   the   prosecution examined   PW­1   Omkar   Singh   –   informant   and   PW­2 Inderdeo   Singh   and   PW­4   Vikram   Singh   (all   eye   witnesses) and   PW­3   Dr.   P.C.   Srivastava   who   conducted   the   post mortem   of   the   deceased   and   PW­5   SI   Kamta   Singh.   On closure of the evidence on behalf of the prosecution, further statements   of   the   accused   under   Section   313   Cr.PC   were recorded.   That   thereafter   on   appreciation   of   the   entire evidence on record and believing PW­1, PW­2 and PW­4 (eye witnesses) the learned Trial Court convicted A­1 – Udaibhan Singh  for  the  offences punishable  under  Section 302 of  the IPC   and   A­2   –   Jaiprakash   Narain   Singh   @   Lala   for   the offences punishable under Section 302 read with Section 34 of   the   IPC   and   sentenced   them   to   undergo   life imprisonment.                 4. Feeling   aggrieved   and   dissatisfied   with   the   judgment   and order of conviction and sentence passed by the learned Trial Court   convicting   the   accused   for   the   offences   punishable under   Section   302   and   Section   302/34   of   the   IPC respectively,   the   accused   preferred   an   appeal   before   the High Court. By the impugned judgment and order, the High 4 Court  has  though   believed  the  eye  witnesses  –  PW­1,  PW­2 and   PW­4   so   far   as   the   A­1   –   Udaibhan   is   concerned   and has confirmed the judgment and order of conviction passed by   the   learned   Trial   Court   convicting   the   A­1   –   Udaibhan, has acquitted A­2 – Jaiprakash Narain Singh @ Lala mainly on   the   ground   that   the   three   prosecution   witnesses   had given him role of exhortation only and no overt act has been assigned   to   him   and   therefore   there   might   be   an exaggeration   of   his   role   and   false   implication   by   the witnesses in order to see that both the accused – father and son are put behind the bars because of the property dispute between the parties.  5. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court   acquitting respondent No.1 herein ­ original accused No.2, the original informant has preferred the present appeal.  6. Shri D.P. Singh Yadav, learned counsel appearing on behalf of the appellant has vehemently submitted that in the facts and   circumstances   of   the   case,   the   High   Court   has committed   a   grave   error   while   acquitting   respondent   No.1 herein – original accused No.2.  5 6.1 It is vehemently submitted by learned counsel appearing on behalf   of   the   appellant   that   as   such   respondent   No.1   was named   in   the   FIR.   It   is   submitted   that   all   the   three   eye witnesses – PW ­1, PW­2 & PW­4 named respondent No.1 – accused   who   went   to   the   pumping   set   where   the   deceased was   sleeping   and   that   respondent   No.1   with   a   common intention   to   murder   the   deceased   accompanied   his   son   – accused No.1 and on finding the deceased on a different cot exhorted   his   son   to   kill   him   and   thereafter   accused   No.1 killed   the   deceased   with   fire   arm.   It   is   submitted   that therefore   the   learned   Trial   Court   rightly   convicted respondent No.1 – accused with aid of Section 34 of the IPC. 6.2 It is further submitted that even as per the finding recorded by   the   High   Court   the   motive   has   been   established   and proved   by   the   prosecution.   It   is   submitted   that unfortunately the High Court has acquitted respondent No.1 –   accused   solely   on   the   ground   that   overt   act   assigned   to respondent   No.1   –   accused   No.2   is   of   exhortation   only   and therefore, his involvement appears to be doubtful. 6 6.3 It   is   submitted   that   the   said   finding/observation   is   on surmises and conjectures and just contrary to the evidence on record.  It  is submitted  that  the  presence of  the accused has   been   established   and   proved   by   the   prosecution   by examining PW­1, PW­2 and PW­4, who are the eye witnesses and   that   their   evidence   has   been   believed   by   the   High Court.   It   is   submitted   that   therefore   there   is   no   reason   to doubt the presence of the accused – respondent No.1 herein at the place of incident. 7. Making   the   above   submissions   it   is   prayed   to   allow   the present appeal.  8. Shri Garvesh Kabra learned counsel appearing on behalf of the   State   has   supported   the   appellant   and   has   submitted that the High Court has erred in acquitting respondent No.1 – accused No.2.  9. The   present   appeal   is   opposed   by   Shri   R.M.   Sinha   learned counsel   appearing   on   behalf   of   respondent   No.1   –   accused No.2. It is submitted by learned counsel appearing on behalf of respondent No.1 – accused No.2 that cogent reasons have been   given   by   the   High   Court   while   acquitting   respondent No.1   –   accused   for   the   offence   punishable   under   Section 7 302 of the IPC, and therefore the same is not required to be interfered with by  this Court in exercise of power  conferred under Article 136 of the Constitution of India.  9.1 It is further submitted that as rightly observed by the High Court all the three prosecution witnesses had given accused the   role   of   exhortation   only   and   no   further   overt   act   has been   assigned   to   him   and   even   as   per   the   prosecution witnesses   and   even   the   prosecution   the   fire   arm   was   used by accused No.1 and the only allegation against respondent No.1   herein   –   original   accused   No.2   was   exhortation.   The High Court has rightly acquitted respondent No.1 – accused for   the   offences   punishable   under   Section   302/34   of   the IPC.  10. Making   the   above   submissions   it   is   prayed   to   dismiss   the present appeal.       11. We   have   heard   learned   counsel   appearing   on   behalf   of   the respective parties at length.  12. At   the   outset   it   is   required   to   be   noted   that   in   the   present case   right  from   the   very   beginning  the   name   of   respondent No.1   was   disclosed.   Respondent   No.1   –   accused   No.2   was named   in   the   FIR.   There   are   three   eye   witnesses   to   the 8 incident   namely   PW­1,   PW­2   and   PW­4   and   all   the prosecution   witnesses   have   named   respondent   No.1   – accused   No.2   and   all   of   them   have   stated   that   both   the accused   came   at   the   pumping   set   where   the   deceased   was sleeping   and   at   that   time   on   finding   the   deceased   sleeping on the different cot, respondent No.1 herein – accused No.2 exhorted his son to kill the deceased and his son – accused No.1   killed   the   deceased   by   fire   arm.   All   the   three prosecution   witnesses   are   consistent   and   fully   supported the   case   of   the   prosecution.   Even   the   High   Court   has   also specifically observed and held that all the three prosecution witnesses   are   reliable   and   trustworthy   and   there   is   no reason to doubt them. Therefore, once even the High Court also found all the three prosecution witnesses – PW­1, PW­2 and PW­4 trustworthy and reliable and in fact confirmed the conviction of accused No.1 for the offence punishable under Section 302/34 of the IPC, the High Court ought not to have thereafter   doubted   the   presence   of   accused   No.2   – respondent   No.1   herein.   Once   the   High   Court   has   even confirmed   the   conviction   of   accused   No.1   relying   upon   all the   three   eye   witnesses,   the   High   Court   ought   to   have 9 confirmed the conviction of respondent No.1 – accused No.2 also relying upon the three eye witnesses.  12.1 From the reasoning given by the High Court it appears that the   High   Court   has   acquitted   respondent   No.1   –   accused No.2 just on the ground that all the three eye witnesses had given him the role of exhortation and no overt act has been assigned to him, this may be due to exaggeration of his role so   as   to   falsely   implicate   him   and   see   that   the   father   and son are put behind bars. However, it is required to be noted that both the accused – father and son went together to the place/pumping   set   where   the   deceased   was   sleeping.   Even as per the High Court the motive has been established and proved. The High Court has also observed that due to land dispute   there   was   enmity   between   the   parties.   Therefore, the   High   Court   ought   to   have   appreciated   that   respondent No.1   –   accused   No.2   was   rightly   convicted   with   the   aid   of Section 34 of the IPC as he with a common intention to kill the   deceased   accompanied   his   son   and   on   finding   the deceased   sleeping   on   the   different   cot   exhorted   his   son   to kill   him   and   thereafter   his   son   killed   the   deceased   by   fire arm. Therefore, once his presence has been established and 10 proved and specific role of exhortation was assigned to him, the   High   Court   ought   to   have   confirmed   the   conviction   of respondent   No.1   –  accused  No.2  for   the   offence  punishable under Section 302/34 of the IPC.            12.2 It is  also required  to  be  noted  that  as such  the High  Court has   upheld/confirmed   the   conviction   of   accused   No.1   for the   offence   punishable   under   Section   302/34   of   the   IPC. Therefore,   once   the   conviction   of   accused   No.1   for   the offence   punishable   under   Section   302/34   of   the   IPC   was upheld/confirmed,   the   High   Court   ought   to   have upheld/confirmed   the   conviction   of   accused   No.2   who   was also   charged   for   the   offence   punishable   under   Section 302/34   of   the   IPC.   Both   the   accused   with   a   common intention went to the place of deceased at mid­night and as observed   hereinabove   the   motive   has   been   established   and proved,   the   High   Court   has   committed   a   grave   error   in acquitting   respondent   No.1   –   accused   No.2.   The   finding recorded by the High Court is just contrary to the evidence on   record.   The   impugned   judgment   and   order   is unsustainable both, on law and on facts.  11 13. In   view   of   the   above   and   for   the   reasons   stated   above   the present appeal succeeds. The impugned judgment and order passed   by   the   High   Court   acquitting   respondent   No.1   – original   accused   No.2   –   Jaiprakash   Narain   Singh   is   hereby quashed and set  aside and the  judgment and order  passed by   the   learned   Trial   Court   convicting   him   for   the   offence punishable   under   Section   302/34   of   IPC   and   sentencing him   to   undergo   life   imprisonment   is   hereby   restored.   Now respondent No.1 – original accused No.2 to surrender within a period of four weeks to undergo life imprisonment.             …………………………………J.     (M. R. SHAH) …………………………………J.   (SANJIV KHANNA) New Delhi,  February, 9 th  2022 12