/2022 INSC 0772/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION   CRIMINAL APPEAL NO.   1499   OF 2022 (Arising out of SLP (Criminal) No. 2353 of 2017) Sahebrao Arjun Hon                … APPELLANT(S) v. Raosaheb s/o Kashinath Hon & Ors.           ... RESPONDENT(S) J U D G M E N T ABHAY S. OKA, J. 1. Leave granted. 2. The   appellant  is   the  complainant   who   is   one   of   the   victims of the offence subject matter of this appeal. The respondent nos.1 to   4   are   the   accused   nos.7   to   10.   On   account   of   death   of   the respondent   no.3­accused   no.9,   this   appeal   stands   abated   as against him. 3. The   respondent   nos.1   to   4   were   convicted   by   a   Court   of Judicial   Magistrate   for   the   offences   punishable   under   Sections 1 326, 324 and 447 read with Section 34 of the Indian Penal Code, 1860 (for short, ‘IPC’).   For the offence punishable under Section 326   read   with   Section   34   of   IPC,   the   learned   Trial   Judge sentenced   the   respondent   nos.1   to   4   to   undergo   rigorous imprisonment   for   a   period   of   three   years   and   to   pay   fine   of Rs.3,000/­   each.       In   default   of   payment   of   fine,   they   were sentenced to suffer simple imprisonment for 3 months each. For the offence punishable under Section 324 read with Section 34 of IPC,   the   said   respondents   were   sentenced   to   suffer   rigorous imprisonment   for   a   period   of   one   year   and   to   pay   fine   of Rs.1,000/­   each.     In   default   of   payment   of   fine,   they   were sentenced   to   undergo   simple  imprisonment   for   one  month   each. For   the   offence  punishable  under   Section   447   read  with  Section 34 of IPC, they were sentenced to pay fine of Rs.500/­ each and in   default,   to   suffer   simple   imprisonment   for   15   days   each.   All the substantive sentences were ordered to run concurrently.  Out of the fine amount paid by them, the learned Trial Judge directed that   compensation   of   Rs.1,000/­   shall   be   paid   to   the   appellant (PW­2)   and   to   the   other   injured   Arjun   Dada   Hon   (PW­8).     The learned Sessions Judge confirmed the conviction and sentence of the respondent nos. 1 to 4 in appeal. The respondent nos.1 to 4 2 preferred   a   revision   application   before   the   High   Court.     By   the impugned judgment dated 19 th  December, 2016, while confirming the   conviction,   the   substantive   sentence   imposed   on   them   of rigorous imprisonment for three years for the offence punishable under Section 326 read with Section 34 of IPC was brought down to   rigorous   imprisonment   for   one   year.     For   the   offence punishable   under   Section   324   read   with   Section   34,   the respondent   nos.1   to   4   were   let   off   on   the   sentence   already undergone   by   them.     However,   the   respondent   nos.   1,2   and   4 were   directed   to   pay   a   sum   of   Rs.   20,000/­   each   to   the   two victims as compensation in terms of Section 357­A of the Code of Criminal Procedure, 1973 (for short ‘CrPC’). 4. According   to   the   prosecution   case,   on   26 th   March   1992   at about   6.30   pm,   when   the   appellant   came   near   the   pan   shop   of the   accused   no.11,   he   was   called   by   the   said   accused.     After getting his tractor repaired, the appellant came to the shop of the accused   no.11.   It   is   alleged   that   the   accused   no.11   objected   to the   appellant   being   in   company   of   one   Vithobanana.     Accused no.11 described the said Vithobanana as a beggar.  The appellant responded by telling the accused no.11 that he had no business to question him as the said Vithobanana was his relative. At that 3 time, the respondent no.1 – accused no. 7 arrived at the spot and there   was   exchange   of   words   between   the   appellant   and   the respondent   no.1.     At   that   time,   Arjun   Dada   Hon   (PW­8)   who   is also   a   victim   of   offence   came   there   and   tried   to   pacify   the respondent   no.1.     It   is   alleged   that   at   that   time,   the   accused no.11   caught   hold   of   collar   of   PW­8   and   abused   him.   When   the appellant tried to intervene, the accused no.11 slapped him. The incident   ended   there   as   the   persons   concerned   dispersed   from the spot. 5. On   the   same   day,   at   about   7­7.30   pm,   the   appellant   and PW­8  were sitting  on  a  platform   in front  of  their  house.   At  that time, PW­5 Karna and his son also came there.   At about 8­8.30 pm, the respondent nos.1 to 4 arrived there and started abusing the   appellant   and   PW­8.   At   that   time,   the   respondent   no.1   was carrying   a   stick   in   his   hand.   He   gave   a   blow   of   the   stick   on   the appellant’s   head.   The   respondent   no.   2   gave   a   blow   by   using   a scythe on the neck and back of the appellant. It is the case of the prosecution   that   even   Arjun   (PW­8)   was   assaulted   by   the   said respondents by using sticks. It is the case of the prosecution that one   Sachin   (PW­9)   and   Madhukar   (PW­4)   also   suffered   minor injuries. 4 6. The   learned   Trial   Judge   believed   the   testimony   of   the appellant   (PW­2)   and   the   other   injured   witness   Arjun   (PW­8) which was duly supported by the medical evidence as well as the evidence   regarding   recovery   of   the   weapons   of   assault   at   the instance of the accused.  7. In   support   of   the   present   appeal,   Shri   Shivaji   M.   Jadhav, the   learned   counsel   for   the   appellant   submitted   that notwithstanding the seriousness of the injuries sustained by the appellant   and   PW­8,   the   Trial   Court   showed   leniency   while imposing   sentence   of   three   years   of   rigorous   imprisonment   for the   offence   punishable   under   Section   326   read   with   Section   34. The   learned   counsel   submitted   that   the   appellant   suffered   11 injuries   including   depressed   fracture   on   left   parietal   region.   He suffered   life   threatening   injuries   on   left   parietal   region   and   left side of the neck.   He pointed out that the prosecution examined Dr.   Vijay   Gyanba   Kshirsagar   (PW­12)   who   deposed   that   the condition   of   the   appellant   was   serious   when   he   was   brought   to him   for   treatment.   The   learned   Counsel   appearing   for   the appellant   submitted   that   there   was   absolutely   no   reason   for  the High   Court   to   reduce   the   substantive   sentence   to   the   period   of one year.   5 8. Shri   Sudhanshu   S.   Choudhari,   the   learned   counsel   for   the respondent nos.1,2 and 4 submitted that if this Court is inclined to consider the submissions made by the appellant on merits, the revision   application   may   be   remanded   to   the   High   Court.   He submitted   that   though   submissions   were   made   before   the   High Court   on   merits   of   the   conviction,   effectively   what   is   considered by the High Court is only the submission made on behalf of the said respondents in the alternative for substantially reducing the sentence.   He   would,   therefore,   submit   that   the   prayer   for enhancement made by the appellant cannot be considered.   If at all   it   is   to   be   considered,   the   revision   application   may   be remanded to the High Court. 9. After   the   submissions   were   substantially   heard,   we   had suggested   to   the   parties   to   explore   possibility   of   an   amicable settlement.     However,   the   learned   counsel   reported   to   the   Court that there is no possibility of any amicable settlement. 10. We   have   given   careful   consideration   to   the   submissions made   across   the   bar.   The   Trial   Court   and   the   Appellate   Court have   concurrently   found   that   the   offences   punishable   under Section   326   read   with   Section   34   and   Section   324   read   with Section 34 of IPC have been duly established by the prosecution. 6 Though   while   deciding   the   revision   application,   the   High   Court may not have elaborately recorded reasons, in paragraph 4 of the impugned judgment, after considering the evidence on record, the learned   Judge   of   the   High   Court   has   expressed   a   general agreement   with   the   concurrent   findings   recorded   by   the   two Courts.   While   exercising   the   revisional   jurisdiction,   the   High Court was not expected to record detailed reasons for concurring with the reasons recorded by the Trial Court and Appellate Court. Perusal of paragraph 5 of the impugned judgment shows that the submission regarding reduction of sentence was made in addition to the contentions raised on merits.  11. The   High   Court   has   chosen   to   take   a   very   lenient   view   by reducing   the   substantive   sentence   for   the   offences   punishable under   Section   326   read   with   Section   34   and   Section   324   read with   Section   34   of   IPC.   The   substantive   sentence   of   the   offence under   Section   326   has   been   reduced   to   one   year.   As   far   as Section   324   of   IPC   is   concerned,   the   respondent   nos.1,2   and   4 have been let off on the sentence already undergone. 12 . As far as the sentencing is concerned, the judicial discretion is   always   guided   by   various   considerations   such   as   seriousness 7 of   the   crime,   the   circumstances   in   which   crime   was   committed and  the antecedents of the accused. The  Court is required to go by   the   principle   of   proportionality.   If   undue   sympathy   is   shown by reducing the sentence to the minimum, it may adversely affect the   faith   of   people   in   efficacy   of   law.     It   is   the   gravity   of   crime which is the prime consideration for deciding what should be the appropriate punishment.   13. Perusal of the judgment of the High Court shows that there is   no   finding   recorded   regarding   the   existence   of   any   relevant mitigating circumstance in favour of the respondent nos.1,2 and 4.     It   is   always   the   duty   of   the   Court   to   balance   aggravating circumstances   and   mitigating   circumstances   at   the   time   of imposing sentence.   Perusal of the findings recorded by the Trial Court   shows   that   the   appellant   suffered   total   11   injuries   on   his person.   For   four   injuries,   stitches   were   required   to   be   applied. The   evidence   of   Dr.Shinde   (PW­11)   describes   the   injuries   in detail. On the basis of X­ray films produced on record, Dr.Shinde pointed   out   that   depressed   fracture   on   left   parietal   region   was seen.   Dr.Kshirsagar   (PW­12),   under   whom   the   appellant   was admitted   as   indoor   patient   has   stated   that   the   condition   of   the 8 appellant   was   serious   when   he   was   brought   to   him.   In   fact,   the case   of   the   prosecution   is   that   even   a   dying   declaration   of   the appellant   was   recorded.     Even   the   other   injured   witness   Arjun (PW­8)   suffered   five   injuries   out   of   which   one   was   on   frontal parietal   area.   As   against   this,   there   are   no   major   mitigating circumstances in favour of the respondent nos.1,2 and 4.  14. The   maximum   sentence   for   the   offence   punishable   under Section   326   of   IPC   is   imprisonment   for   life.     Even   after considering   the   nature   of   the   serious   injuries   sustained   by   the appellant,   the   Trial   Court   took   a   lenient   view   by   imposing sentence   of   imprisonment   of   only   3   years.   There   was   no provocation for the respondent nos.1 to 4 to attack the appellant and the other victims. They came well prepared with the weapons of   assault   in   front   of   the   house   of   the   appellant   where   the incident   took   place.   Looking   to   the   gravity   of   the   offence,   there was   no   warrant   for   showing   leniency.   Even   though   a   case   is made   out   for   grant   of   enhancement   in   sentence   or   at   least   to restore   the   sentence   imposed   by   the   Trial   Court,   it   must   be remembered   that   the   impugned   judgment   is   of   19 th   December 2016   and   the   respondent   nos.1,   2   and   4   must   have   undergone 9 the entire sentence of one year. The incident is of the year 1992. Hence,   we   propose   to   enhance   their   sentence   by   six   months’ simple   imprisonment.     Moreover,   we   propose   to   grant   a reasonable   compensation   to   the   victims   in   addition   to   the compensation   made   payable   by   the   High   Court.   Therefore,   we propose   to   direct   the   respondent   nos.   1,2   and   4   to   pay   an additional   sum   of   Rs.40,000/­   to   the   present   appellant   and   the injured witness, Arjun Dada Hon (PW­8).  15.           By modifying  the  impugned judgment of the  High Court, we direct that in addition to the substantive sentence imposed by the High Court for the offence punishable under section 326 read with   section   34   of   IPC,   the   respondent   no.1,2   and   4   shall undergo   simple   imprisonment   for   six   months.   The   respondent nos.1,2   and   4   shall   surrender   before   the   Trial   Court   within   six weeks from today to undergo simple imprisonment for six months in   addition   to   the   sentence   imposed   by   the   High   Court.   The respondent   nos.1,2   and   4   shall   deposit   the   total   sum   of Rs.40,000/­   with   the   Trial   Court   within   a   period   of   one   month from   today.     The   officer   in   charge   of   Kopargaon   Police   Station 10 shall   ensure   that   the   additional   compensation   is   equally distributed to the appellant and Arjun Dada Hon (PW­8).  16 .To   the   above   extent,   the   appeal   is   partly   allowed,   with   no order as to costs. ....…………………J.         (SURYA KANT) ….…………………J.      (ABHAY S. OKA) New Delhi; September 6, 2022.  11