/2023 INSC 0234/ Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 942 OF 2023 (Arising out of Special Leave Petition (Crl.) No.3400 of 2017) Shiva Kumar @ Shiva @ Shivamurthy             …Appellant versus State of Karnataka        ...Respondent J  U  D  G  M  E  N  T ABHAY S. OKA, J . 1. Heard learned counsel for the parties.   FACTUAL ASPECTS 2. The   appellant   has   been   convicted   for   the   offences punishable   under   Sections   366,   376   and   302   of   the   Indian Penal  Code,   1860   (for   short,   ‘IPC’).     The   controversy   is   limited to the sentence for the offence punishable under Section 302 of the   IPC.   The   learned   Sessions   Judge   (Fast­Track   Court) sentenced  the appellant  to  undergo  rigorous  imprisonment  for the   rest   of   his   life.     The   appellant   preferred   an   appeal   before 1 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 the High Court to challenge the conviction and sentence.   The State Government  preferred an  appeal  for  enhancement of the sentence.     The   High   Court,   by   the   impugned   judgment, dismissed both appeals.  On 21 st  April 2017, notice was issued by this Court only on sentence. SUBMISSIONS 3. The   learned   counsel   appearing   for   the   appellant­accused submitted that in view of the law laid down by the Constitution Bench   of   this   Court   in   the   case   of   Union   of   India   v.   V. Sriharan alias Murugan & Ors. 1 ,   a  modified sentence can be imposed   only   by   the   Constitutional   Courts   and   not   by   the Sessions Courts.   He submitted that the Constitutional Courts can   grant   life   sentence   either   for   the   entirety   of   life   or   for   a specific   period,   only   while   commuting   the   death   penalty imposed   on   an   accused.     If   the   death   penalty   is   not   imposed, the   Courts   are   powerless   to   impose   a   modified   sentence.     He also relied upon a decision of this Court in the case of  Swamy Shraddananda   (2)   alias   Murali   Manohar   Mishra   v.   State of Karnataka 2 .   He invited our  attention to paragraph 105 of the   decision   of   the   Constitution   Bench   in   the   case   of   V. 1    2016 (7) SCC 1 2    2008 (13) SCC 767 2 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 Sriharan 1 ,   wherein   this   Court   has   laid   down   that   a   modified sentence  can  be  an alternative  only   to  the death  penalty.    He, therefore,   submitted   that   the   Constitution   Bench   held   that   a fixed­term   sentence   or   modified   sentence   can   be   imposed   by way of substitution for the death penalty.   4. He   submitted   that   even   the   subsequent   decisions   of   this Court   show   that   imposition   of   a   modified   sentence   was   made only in the cases where the death penalty has been commuted. He relied upon the decision of this Court in the case of   Sahib Hussain alias Sahib Jan v. State of Rajasthan 3   and in the case of  Gurvail Singh alias Gala v. State of Punjab 4 . 5. On   facts,   he   pointed   out   that   at   the   time   of   the commission   of   the   offence,   the   appellant’s   age   was   22   years. He   pointed   out   that   the   appellant   has   a   young   wife,   a   small child and aged parents.   Moreover, he has no antecedents and poses no threat to society.   Moreover, his conduct in jail is all throughout   satisfactory   and   in   fact,   he   has   completed   B.A. degree   course   while   in   jail.     Lastly,   he   pointed   out   that   the 3   2013 (9) SCC 778 4    2013 (10) SCC 631 3 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 appellant has undergone sentence for approximately seventeen years and two months. 6. The   submission   of   the   learned   counsel   appearing   for   the respondent   –   State   is   that   the   Constitutional   Courts   are   not powerless to impose modified sentences considering the gravity of   the   offence,   the   conduct   of   the   accused   and   other   relevant factors   even   though   the   death   penalty   has   not   been   imposed. He   submitted   that   the   power   of   the   Constitutional   Courts   to grant   a   modified   sentence   could   not   be   circumscribed   by holding   that   the   said   power   can   be   exercised   only   when   the question is of commuting the death sentence.   By pointing out findings   of   the   Trial   Court   and   the   High   Court,   he   submitted that   in   the   facts   of   this   case,   the   most   stringent   punishment was   contemplated.     He   submitted   that   in   any   case,   the   High Court,   after   considering   all   the   factual   aspects,   has   reiterated the   view   taken   by   the   Sessions   Court   by   imposing   a   sentence for the entirety of the appellant’s life. OUR VIEW 7. Under  Chapter  III  of the IPC, different punishments have been   provided.     Section   53   provides   for   five   categories   of punishments:   the   death   penalty,   imprisonment   for   life, 4 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 imprisonment (either rigorous or simple), forfeiture of property and fine.   It is also a settled position that when an offender is sentenced   to   undergo   imprisonment   for   life,   the   incarceration can continue till the end of the life of the accused.  However, it is   subject   to   a   grant   of   remission   under   the   provisions   of   the Code of Criminal Procedure, 1973 (for short, ‘Cr.P.C.’) and the Constitutional   powers   vested   in   the   Hon’ble   Governor   and   the Hon’ble President of India, as the case may be.  While imposing a   life   sentence,   if   it   is   directed   that   the   accused   shall   not   be released   for   a   specific   period,   it   becomes   a   modified punishment.     In   such   a   case,   before   the   expiry   of   the   fixed period   provided,   the   power   to   grant   remission   under   Cr.P.C. cannot be exercised. 8. The learned counsel appearing for the appellant has relied upon what is held in paragraph 56 of the decision of this Court in the case of  Swamy Shraddananda 2 , which reads thus: “ 56.   But   this   leads   to   a   more   important question   about   the   punishment commensurate   to   the   appellant's   crime. The sentence of imprisonment for a term of 14   years,   that   goes   under   the   euphemism of life imprisonment is equally, if not more, unacceptable.   As   a   matter   of   fact,   Mr. Hegde   informed   us   that   the   appellant   was taken   in   custody   on   28­3­1994   and 5 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 submitted   that   by   virtue   of   the   provisions relating   to   remission,   the   sentence   of   life imprisonment, without any qualification or further   direction   would,   in   all   likelihood, lead   to   his   release   from   jail   in   the   first quarter   of   2009   since   he   has   already completed   more   than   14   years   of incarceration.   This   eventuality   is   simply not  acceptable to  this  Court.  What  then is the   answer?   The   answer   lies   in   breaking this   standardisation   that,   in   practice, renders   the   sentence   of   life   imprisonment equal   to   imprisonment   for   a   period   of   no more than 14 years; in making it clear that the   sentence   of   life   imprisonment   when awarded   as   a   substitute   for   death penalty   would   be   carried   out   strictly   as directed   by   the   Court.   This   Court, therefore,   must   lay   down   a   good   and sound   legal   basis   for   putting   the punishment   of   imprisonment   for   life, awarded as substitute for death penalty, beyond   any   remission   and   to   be   carried out   as   directed   by   the   Court   so   that   it may be followed, in appropriate cases as a  uniform   policy  not   only  by  this   Court but   also   by   the   High   Courts,   being   the superior   courts   in   their   respective States.   A   suggestion   to   this   effect   was made by this Court nearly thirty years ago in   Dalbir   Singh   v.   State   of   Punjab   [(1979)   3 SCC 745 : 1979 SCC (Cri) 848] . In para 14 of   the   judgment   this   Court   held   and observed as follows: (SCC p. 753) “ 14 .   The   sentences   of   death   in   the present   appeal   are   liable   to   be reduced   to   life   imprisonment.   We may   add   a   footnote   to   the   ruling in   Rajendra   Prasad   case   [ Rajendra Prasad   v.   State   of   U.P. ,   (1979)   3 SCC   646   :   1979   SCC   (Cri)   749]   . 6 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 Taking   the   cue   from   the   English legislation   on   abolition,   we   may suggest   that   life   imprisonment which   strictly   means   imprisonment for the whole of the men's life but in practice   amounts   to   incarceration for   a   period   between   10   and   14 years   may,   at   the   option   of   the convicting   court,   be   subject   to   the condition   that   the   sentence   of imprisonment   shall   last   as   long   as life   lasts,   where   there   are exceptional indications of murderous recidivism   and   the   community cannot   run   the   risk   of   the   convict being   at   large .   This   takes   care   of judicial   apprehensions   that   unless physically   liquidated   the   culprit may   at   some   remote   time   repeat murder.” We   think   that   it   is   time   that   the   course suggested   in   Dalbir   Singh   [(1979)   3   SCC 745 :1979 SCC  (Cri) 848] should  receive a formal recognition by the Court.”                  (emphasis added) 9. In  the case of   V.   Sriharan 1 , the  Constitution  Bench  was dealing   with   the   question   which   is   quoted   in   paragraph   50, which reads thus: “50.   Having   thus   noted   the   relevant provisions   in   the   Constitution,   the   Penal Code,   the   Criminal   Procedure   Code   and the   DSPE   Act,   we   wish   to   deal   with   the questions  referred  for  our  consideration   in seriatim.   The   first   question   framed   for   the consideration   of   the   Constitution   Bench reads as under : ( V. Sriharan case   [ Union of 7 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 India   v.   V.   Sriharan ,   (2014)   11   SCC   1   : (2014) 3 SCC (Cri) 1] , SCC p. 19, para 52) “ 52.1.   Whether   imprisonment   for   life   in terms of Section 53 read with Section 45 of   the   Penal   Code   meant   imprisonment for   rest   of   the   life   of   the   prisoner   or   a convict undergoing life imprisonment has a   right   to   claim   remission   and   whether as per the principles enunciated in paras 91   to   93   of   Swamy   Shraddananda (2)   [ Swamy   Shraddananda   (2)   v.   State of   Karnataka ,   (2008)   13   SCC   767   : (2009)   3   SCC   (Cri)   113],   a   special category   of   sentence   may   be   made   for the   very   few   cases   where   the   death penalty   might   be   substituted   by   the punishment   of   imprisonment   for   life   or imprisonment   for   a   term   in   excess   of fourteen   years   and   to   put   that   category beyond application of remission ?” 10. While   answering   the   question,   the   Constitution   Bench (majority   view)   held   that   imprisonment   for   life   in   terms   of Section   53   read   with   Section   45   of   the   IPC   means imprisonment  for  the rest  of  the life of  the  convict.    In such  a case, right to claim remission, commutation etc. in accordance with   law   will   always   be   available.     Thereafter,   in   paragraph 105, the Constitution Bench held thus: “ 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 8 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 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.”                       (emphasis added) 11. What   is   held   by   the   Constitution   Bench,   cannot   be construed   in   a   narrow   perspective.     The   Constitution   Bench has   held   that   there   is   a   power   which   can   be   derived   from   the IPC   to   impose   a   fixed   term   sentence   or   modified   punishment which can only be exercised by the High Court or in the event of   any   further   appeal,   by   the   Supreme   Court   and   not   by   any other   Court   in   this   country.     In   addition,   the   Constitution Bench   held   that   power   to   impose   a   modified   punishment   of providing   any   specific   term   of   incarceration   or   till   the   end   of convict’s   life   as   an   alternative   to   death   penalty,   can   be exercised   only  by   the   High   Court  and  the   Supreme   Court   and not by any other inferior Court.  12. In   a   given   case,   while   passing   an   order   of   conviction   for an   offence   which   is   punishable   with   death   penalty,   the   Trial 9 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 Court may come to a conclusion that the case is not a ‘rarest of the   rare’   case.     In   such   a   situation,   depending   upon   the punishment   prescribed   for   the   offence   committed,   the   Trial Court   can   impose   other   punishment   specifically   provided   in Section   53   of   the   IPC.     However,   when   a   Constitutional   Court finds that though a case is not falling in the category of ‘rarest of   the   rare’   case,   considering   the   gravity   and   nature   of   the offence   and   all   other   relevant   factors,   it   can   always   impose   a fixed­term   sentence   so   that   the   benefit   of   statutory   remission, etc.   is   not   available   to   the   accused.     The   majority   view   in   the case of  V. Sriharan 1   cannot be construed to mean that such a power cannot be exercised by the Constitutional Courts unless the   question   is   of   commuting   the   death   sentence.     This conclusion   is   well   supported   by   what   the   Constitution   Bench held in paragraph 104 of its decision, which reads thus: “ 104.   That   apart,   in   most   of   such   cases where   death   penalty   or   life   imprisonment is   the   punishment   imposed   by   the   trial court and confirmed by the Division Bench of   the   High   Court,   the   convict   concerned will   get   an   opportunity   to   get   such   verdict tested   by   filing   further   appeal   by   way   of special   leave   to   this   Court .   By   way   of abundant   caution   and   as   per   the prescribed   law   of   the   Code   and   the criminal   jurisprudence,   we   can   assert 10 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 that   after   the   initial   finding   of   guilt   of such   specified   grave   offences   and   the imposition   of   penalty   either   death   or life   imprisonment,   when   comes   under the   scrutiny   of   the   Division   Bench   of the High Court, it is only the High Court which   derives   the   power   under   the Penal Code, which prescribes the capital and   alternate   punishment,   to   alter   the said punishment with one either for the entirety   of   the   convict's   life   or   for   any specific   period   of   more   than   14   years, say 20, 30 or so on depending upon the gravity of the crime committed  and  the exercise   of   judicial   conscience   befitting such offence found proved to have been committed.”                   (emphasis added) 13. Hence,   we   have   no   manner   of   doubt   that   even   in   a   case where   capital   punishment   is   not   imposed   or   is   not   proposed, the   Constitutional   Courts   can   always   exercise   the   power   of imposing a modified or fixed­term sentence by directing that a life   sentence,   as   contemplated   by   “secondly”   in   Section   53   of the IPC, shall be of a fixed period of more than fourteen years, for example, of twenty years, thirty years and so on. The fixed punishment   cannot  be  for  a  period   less  than  14 years  in  view of the mandate of Section 433A of Cr.P.C. 11 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 14. Now, we come to the facts of the case.  The facts are such, which   will   shock   the   conscience   of   any   Court.     The   deceased woman,   who   was   happily   married,   worked   in   a   prominent company   having   an   office   at   Electronic   City,   Bengaluru. Considering   the   nature   of   her   duty,   she   had   to   work   till   late night   or   even   till   early   in   the   morning.     The   company   used   to provide   her   conveyance   in   the   form   of   a   car.     The   company used   to   provide   cars   to   employees   on   different   designated routes.   On the fateful day, the deceased left the office at 2:00 a.m. in a vehicle provided by the company.   She used to take a vehicle plying on route no.131.   On that day, she was informed by the appellant, who was the driver, that the vehicle operating on route no.131 was not available.  The appellant told her that she will have to travel by his vehicle operating on route no.405. The   deceased,   accordingly,   sat   in   the   car   driven   by   the accused.     The   maternal   uncle   of   the   deceased   lodged   a complaint   by   stating   that   the   deceased   was   missing. Ultimately, her dead body was recovered at the instance of the appellant.  The clothes on the person of the deceased, footwear, etc.   were   found   near   the   dead   body.     The   prosecution successfully   established   the   charge   of   the   offence   of   rape, 12 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 punishable under Section 376 of the IPC as well as the offence under   Section   366   of   IPC.     The   appellant–accused   was   also convicted   for   the   offence   under   Section   302.     The   life   of   the victim   was   cut   short   in   this   brutal   manner   at   the   age   of   28 years. 15. In many leading cities, IT hubs have been established.  In fact, Bengaluru is known as the Silicon Valley of India.   Some of these companies have customers abroad and that is why the company staff members work at night.  A large number of staff members in such companies are women.  The issue is of safety and security of women working with such companies.  We have perused   the   judgment   of   the   Trial   Court.     It   is   true   that   the Trial Court could not have directed that the appellant shall not be   released   till   the   rest   of   his   life.     The   Trial   Court   noted   the fact that on the date of conviction, the age of the appellant was 27   years   and   he   had   a   wife   and   small   child   as   well   as   aged parents.  Considering these factors along with the fact that this was   the   first   offence   committed   by   the   appellant,   the   Trial Court found that the case was not falling in the category of the ‘rarest of the rare’ cases.   We must hasten to add that the fact that   the   accused   has   no   antecedents,   is   no   consideration   by 13 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 itself for  deciding whether the accused will fall in the category of   the   ‘rarest   of   the   rare’   cases.     It   all   depends   on   several factors.     The   State   Government   failed   in   its   endeavour   to   get capital punishment by way of filing an appeal. 16. This   is   one   case   where   a   Constitutional   Court   must exercise   the   power   of   imposing   a   special   category   of   modified punishment.     The   High   Court   expressed   the   view   that   the punishment   imposed   by   the   Trial   Court   was   justified   after considering   the   balance   sheet   of   aggravating   and   mitigating circumstances.     It   is   the   duty   of   the   Court   to   consider   all attending   circumstances.     The   Court,   while   considering   the possibility   of   reformation   of   the   accused,   must   note   that showing   undue   leniency   in   such   a   brutal   case   will   adversely affect the public confidence in the efficacy  of the legal system. The Court must consider the rights of the victim as well.  After having   considered   these   circumstances,   we   are   of   the   opinion that  this  is  a  case where  a  fixed­term  sentence  for   a  period  of thirty years must be imposed. 14 Criminal Appeal @ S.L.P. (Crl.) No.3400 of 2017 17. Accordingly,   we   modify   the   order   of   sentence   of   the   Trial Court for the offence punishable under Section 302 of the IPC. We   direct   that   the   appellant   shall   undergo   imprisonment   for life.     We   also   direct   that   the   appellant   shall   be   released   only after he completes thirty years of actual sentence.   The appeal is partly allowed to the above extent.  .…………………J.              (Abhay S. Oka) ..…………………J.           (Rajesh Bindal) New Delhi; March 28, 2023.    15