/2023 INSC 0287/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 814 OF 2023 Shiv Mangal Ahirwar                      …Appellant versus State of Madhya Pradesh     ...Respondent J  U  D  G  M  E  N  T ABHAY S. OKA, J . 1. Heard learned counsel for the parties.   FACTUAL ASPECTS 2. This   is   a   case   where,   on   15 th   March   2006,   the present   appellant,   along   with   other   co­accused, committed the murder of three persons.  According to the case of the prosecution, the incident occurred at about 7 p.m.   on   15 th   March   2006   at   Village   Khaira   Kasar,   PS Jujharnagar.     It   is   alleged   that   the   accused   persons Criminal Appeal No.814 of 2023 Page 1 of 9 formed   a   wrongful   assembly   with   the   common   object   of murdering   Rambabu,   Dileep   and   Babbu.     The   accused were   armed   with   deadly   weapons,   such   as   a   country­ made   pistol,   lance,   javelin,   battle­axe,   axe   and   sticks. Apart   from   killing   three   persons,   they   caused  injuries   to one   Bhola   and   Smt.   Shanti.     The   Sessions   Court convicted the appellant for the offence under Section 302, read   with   Section   149   (on   three   counts)   of   the   Indian Penal   Code,   1860   (for   short,   ‘the   IPC’).     Three   other   co­ accused were also convicted for the same offence.  All the accused   were   sentenced   to   undergo   life   imprisonment with   a   direction   that   their   imprisonment   shall   continue for  the rest of their lives.   In the appeal preferred by the present   appellant,   the   High   Court   has   confirmed   the sentence. 3. The learned counsel appearing for the appellant has challenged   the   conviction   on   merits   by   contending   that the   identification   of   the   accused   is   doubtful.     His submission   is   that   as   far   as   the   appellant   is   concerned, there is no convincing evidence of his involvement in the offence.     His   other   submission   is   that   at   the   time   of   the commission   of   the   offence,   the   age   of   the   appellant   was about 20 years, and on the date of the order of conviction passed by the Trial Court on 20 th  April 2010, his age was about 25 years.  He submitted that the present age of the Criminal Appeal No.814 of 2023 Page 2 of 9 appellant   is   38   years.     He   submitted   that   in   view   of   the decision   of   the   Constitution   Bench   in   the   case   of   Union of   India   v.   V.   Sriharan   alias   Murugan   &   Ors. 1 ,   the Sessions   Court   had   no   jurisdiction   to   direct   that   the appellant   shall   undergo   imprisonment   for   the   rest   of  his life.     His   submission   is   that   such   a   power   could   have been   exercised   only   by   the   Constitutional   Courts   when there was a question of commuting the death sentence. 4. The   learned   Additional   Advocate   General   appearing for   the   respondent   –   State   submitted   that   it   is   a   case   of the   brutal   murder   of   three   persons   at   a   time.     His submission   is   that   the   appellant   and   other   co­accused were carrying deadly weapons with the intention of killing three   victims.     He   submitted   that   both   the   Courts believed the testimony of the three prosecution witnesses, namely   Shanti   Bai   (PW­3),   Sangeeta   (PW­4)   and   Guddi Bai   (PW­7).     He   would,   therefore,   submit   that   no interference   is   called   for.     As   regards   the   sentence,   his submission is that the High Court always had the power to impose a modified punishment which will run through the life of the appellant.  After an application of mind, the High Court has confirmed the view taken by the Sessions Court,   as   far   as   the   sentence   of   the   appellant   is concerned.   He pointed out that the trial of the five other 1    2016 (7) SCC 1 Criminal Appeal No.814 of 2023 Page 3 of 9 accused   was   separated.     This   Court   has   confirmed   their conviction   and   sentence   by   order   dated   23 rd   September 2022 in S.L.P. (Crl.) Diary No.16999 of 2022. 5. We  have perused  the judgments of  both  the  Courts and  depositions  of  material witnesses  and, in  particular, the evidence of PW­3, PW­4 and PW­7, who were the eye­ witnesses.     We   find   that   in   their   cross­examination,   no material   is   brought   on   record   to   discredit   their   version. After   appreciating   the   evidence   of   these   three eyewitnesses,   the   Sessions   Court   and   the   High   Court found   them   to   be   trustworthy   and   therefore,   their evidence has been relied upon. 6. After   having   perused   their   evidence,   we   find   no reason   to   take   a   contrary   view.     Now,   the   only   question which survives is about the sentence.  7. This   Court,   in   the   case   of   Shiva   Kumar   alias Shiva alias Shivamurthy v. State of Karnataka 2 ,   had an occasion to deal with the decision of the Constitution Bench   of   this   Court   in   the   case   of   V.   Sriharan 1 .     This Court   also   considered   its   earlier   decision   in   the   case   of Swamy   Shraddananda   (2)   alias   Murali   Manohar Mishra   v.   State   of   Karnataka 3 .     While  considering  the 2    2023 SCC Online SC 345 3    2008 (13) SCC 767 Criminal Appeal No.814 of 2023 Page 4 of 9 law laid down by the Constitution Bench in the case of  V. Sriharan 1 ,   in   Shiva   Kumar’s   case 2 ,   this   Bench   in paragraphs 11 to 13 held thus:  “ 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 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 Criminal Appeal No.814 of 2023 Page 5 of 9 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 fixed­ term 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   that   after   the   initial finding   of  guilt   of   such   specified grave   offences   and   the Criminal Appeal No.814 of 2023 Page 6 of 9 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.” 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. ”     Criminal Appeal No.814 of 2023 Page 7 of 9                     (emphasis added) 8. Though the Sessions Court could not have imposed a modified sentence  by  directing  that  the appellant shall be imprisoned for the rest of his life, the High Court could have certainly imposed such a punishment. 9. We   find   from   the   record   that   at   the   time   of   the commission   of   the   offence,   the   age   of   the   present appellant   was   only   20   years.     When   the   appellant   was convicted   by   the   Sessions   Court,   his   age   was   25   years. As   of   now,   he   has   undergone   an   actual   sentence   for   a period   of   about   15   years   and   3   months.     The   finding   of the   Trial   Court   is   that   there   was   no   material   placed   on record by the prosecution to show that the appellant was involved in any other offence.  However, this is a case of a very brutal offence committed by a group of accused who were armed with deadly weapons.  They have killed three persons at a time and injured two.   10. Looking at the gravity of the offence, the High Court was   justified   in   imposing   a   fixed­term   sentence.     The question   is   whether   the   appellant   should   be   directed   to undergo imprisonment till the end of his life.  11. After   weighing   all   the   relevant   factors   indicated   in paragraph 9 above, we are of the opinion that a modified Criminal Appeal No.814 of 2023 Page 8 of 9 sentence for a period of 30 years deserves to be imposed on the appellant. 12. Hence, we pass the following order:­ i. The   conviction   of   the   appellant,   under   the impugned   judgments,   is   upheld.     However,   the order of sentence is modified.   We direct that the appellant   shall   undergo   rigorous   imprisonment for a fixed period of 30 years. ii. The   appellant   will   not   be   entitled   to   claim   any statutory   remission   under   the   Code   of   Criminal Procedure, 1973.  13. The   appeal   is,   accordingly,   partly   allowed   with   no order as to costs. .…………………J.    (Abhay S. Oka) ..…………………J.       (Rajesh Bindal) New Delhi; April 13, 2023.    Criminal Appeal No.814 of 2023 Page 9 of 9