/2022 INSC 0622/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 2390 OF 2010 Arvind Kumar               … Appellant   versus State of NCT, Delhi           … Respondent J U D G M E N T ABHAY S. OKA, J. FACTUAL ASPECTS 1. By   this   appeal,   the   appellant­accused   has   taken   an exception   to   the   order   of   his   conviction   passed   by   the Sessions Court for the offence punishable under  Section 302 of   the   Indian   Penal   Code   (for   short,   “IPC”).     The   learned Sessions   Judge   held   that   the   case   of   the   appellant­accused was   covered   by   “thirdly”   in   Section   300   of   IPC.   The   learned Sessions  Judge   held  that  the  appellant­accused  has  failed   to bring the case within the protective umbrella of the exception 4   to   Section   300   of   IPC.     By   the   impugned   judgment   of   the Criminal Appeal No.2390 of 2010 Page  1  of  162023 INSC 622 High   Court,   the   conviction   of   the   appellant   has   been confirmed.     The   Trial   Court   sentenced   the   appellant   to undergo   a   life   sentence.       By   the   time   the   appellant   was released   on   bail   by   this   Court   by   the   order   dated   27 th November   2017,   the   appellant   had   undergone   incarceration for a period of about 8 years and 11 months. 2. The   case   of   the   prosecution   is   that   one   Shashi   Bala (PW­12)   who   was   a   Sub­inspector   of   Police   was   posted   as   a Duty   Officer   in   I.P.   Estate   Police   Station,   Delhi   on   28 th December 1994.   One constable Mohd. Rashid (the deceased) was   on   duty   as   “Munshi­Roznamacha”.     At   about   5.45   pm, the  deceased  came   to  the   reporting  room   and  started   talking on   the   official   telephone   of   the   Police   Station.     After   noticing that  the   deceased   was   talking   on  the   phone   for   about  5  to  7 minutes,   Shashi   Bala   (PW­12)   advised   him   not   to   keep   the official   telephone   engaged   as   the   Police   Station   may   receive some   urgent   calls.     The   case   of   the   prosecution   is   that   the deceased   did   not   pay   heed   to   the   advice   of   PW­12.     The appellant   was   posted   as   a   guard   at   the   Police   Station.     The appellant was carrying a Semi­Automatic Fire (SAF) – carbine. PW­12 Shashi Bala, around 5.55 pm, requested the appellant to   ask   the   deceased   to   desist   from   continuing   with   his conversation   on   the   telephone.     Therefore,   the   appellant entered   the   duty   room   where   the   deceased   was   sitting   and talking   on   the   phone.   The   appellant   put   his   hand   on   the shoulder   of   the   deceased   and   advised   him   to   end   the   call. The   initial   case   of   the   prosecution   was   that   the   deceased Criminal Appeal No.2390 of 2010 Page  2  of  16 playfully pushed the appellant while holding the SAF carbine of   the   appellant.   The   appellant   tried   to   extricate   his   SAF. During the scuffle, SAF got entangled in the chain attached to the   appellant’s   belt   which   led   to   the   accidental   firing   of   five rounds   from   the   said   automatic   weapon.     The   deceased   got five   rounds   of   bullets   in   his   neck.   The   police   personnel present   rushed   the   deceased   to   a   hospital   where   he   was declared dead. 3. Initially,   based   on   a   statement   of   Shashi   Bala   (PW­12), an   offence   under   Section   304A   was   registered   against   the appellant.    On   the  next  day  of  the   incident,   the   father   of   the deceased submitted a complaint to the Deputy Commissioner of   Police   and   to   the   Commissioner   of   Police,   Delhi.   Based   on the   said   complaints,   the   investigation   was   transferred   to   the Crime   Branch.   According   to   the   prosecution,   the   opinion   of the expert ruled out any possibility of accidental fire from SAF carbine.     It   was   also   revealed   by   the   father   of   the   deceased that   prior   to   the   incident,   the   deceased   had   caught   the accused   and   Shashi   Bala   in   objectionable   condition. Therefore,   Shashi   Bala   and   the   appellant   got   annoyed   and they   threatened   to   kill   the   deceased.     On   the   basis   of   the investigation carried out by the Crime Branch, Section 302 of IPC was applied while filing the chargesheet.  4. We   must   record   here   that   the   High   Court   has disbelieved   the   prosecution’s   case   about   the   existence   of motive.     The   prosecution’s   case   was   that   the   deceased   had Criminal Appeal No.2390 of 2010 Page  3  of  16 seen the appellant and PW­12 in a compromising position and therefore,   they   held   a   grudge   against   the   deceased.   After considering   the   evidence   of   PW­3,   PW­18   and   PW­22   on   the alleged   motive   of   the   crime,   the   High   Court   came   to   the conclusion  that  motive  was  not established.     The High  Court relied upon  the testimony  of PW­13 Karim Baksh who stated that   he   heard   the   cry   of   the   deceased   “Mujhe   Bachao”   and sound of the  firing of SAF.   The witness stated that when he saw   the   deceased   lying   on   the   chair   with   bullet   injuries,   the appellant   was   telling   PW­12   Shashi   Bala   in   Hindi   “ Madam aapne yeh kya karva diya, Mere to bache barbad ho jayenge". According   to   the   witness,   Shashi   Bala   responded   by   telling the   accused   that:   "tum   phikr   mat   karo   may   bhi   tumhare saath hu, court tak tumhara saath dungi". The Court applied the   doctrine   of   res   gestae   covered   by   Section   6   of   the   Indian Evidence Act 1872 (for short, “the Evidence Act”).   RIVAL SUBMISSIONS 5. The   learned   senior   counsel   appearing   for   the   appellant has   taken   us   through   the   notes   of   evidence   of   the   relevant witnesses.   He   submitted   that   taking   the   prosecution   case   as correct,   in   the   scuffle   between   the   deceased   and   the appellant,   the   SAF   got   entangled   in   the   chain   of   the appellant’s   belt   which   resulted   in   the   accidental   firing   of bullets   from   the   SAF.     He   submitted   that   once   the   motive   is discarded,   the   prosecution’s   case   based   on   circumstantial evidence  must fail.    He  urged that no offence was committed Criminal Appeal No.2390 of 2010 Page  4  of  16 by the appellant in view of Section 80 of IPC as the death was as a result of purely an accident.  6. In the alternative, he submitted that at the highest, the second   part   of   Section   304   of   IPC   was   applicable.     He submitted that the Courts below have committed an error by invoking Section 302. 7. Learned   counsel   for   the   State   supported   the   impugned judgments.     Learned   counsel   pointed   out   that   the   reports   of the ballistic expert and ocular  evidence clearly show that the appellant certainly had knowledge that the use of SAF carbine may cause death.   CONSIDERATION OF THE SUBMISSIONS 8. There is no dispute that the deceased was the victim of five   bullets   fired   from   the   SAF   carbine   held   by   the   appellant and that the bullet injuries caused his death.  The Trial Court and  the  High  Court  held  that  the  defence  of  accidental  firing cannot   be   accepted   and   that   the   act   of   firing   bullets   by   the appellant   was   intentional.     The   Court   rejected   the   defence   of the   accident   pleaded   by   the   appellant   by   taking   recourse   to Section 80 of IPC.  9. The   motive   alleged   by   the   prosecution   was   that   the deceased   had   seen   PW­12   Shashi   Bala   (Sub­Inspector)   and the   appellant   in   a   compromising   position.   The   allegation   is that   as   the   deceased   had   seen   both   in   a   compromising position,   PW­12   and   the   appellant   were   annoyed   with   him Criminal Appeal No.2390 of 2010 Page  5  of  16 and thus, threatened to kill him. It is not necessary for us to go into the issue of the existence of motive as the High Court in   paragraph   34   of   the   impugned   judgment   has   recorded   a finding after considering the testimony of PW­3 Nazir Ahmed, PW­18 Sub­Inspector Ram Singh and PW­22 Shaukat Ali, the father   of   the   deceased   that   the   case   of   the   prosecution regarding the existence of motive does not inspire confidence. Therefore,   we   will   have   to   proceed   on   the   footing   that   the motive   was   not   proved.   Therefore,   the   failure   to   prove   the existence   of   the   motive   is   one   of   the   circumstances   which makes the prosecution case regarding intentional firing by the appellant not worthy of acceptance.    10. There   are   two   witnesses   who   claim   that   they   were eyewitnesses to  the incident. PW­12 Shashi Bala is one such witness who stated in her examination­in­chief that:­  “On   28.12.94   I   was   posted   as   DO   in   PS I.P.   Estate   with   duty   hours   from   12.00 noon  to  6.00 p.m.  On  that  day  deceased ct.Md.Rashid   was   also   discharging   duty as   Roznamcha   Munshi   till   8.00   p.m.   At about   5.45   p.m.   deceased   came   to   my office   i.e   reporting   room   and   started making   phone   call   while   sitting   chair lying in front of me leaving a table which was   lying   between   in   two   tables.   He continued   the   phone   call   for   nearly   5/7 minutes.   I   asked   the   deceased   not   to continue   the   talks   and   make   the telephone   engaged   as   some   urgent   call may be recd. in the PS. But the deceased did not take it seriously but he continued making   the   phone   call.   At   about   5.55 Criminal Appeal No.2390 of 2010 Page  6  of  16 p.m.   I   asked   Santri   Ct.Arvind   i.e accused   present   in  the   court   today   to restrained   the   deceased   from   talking the   phone   call   for   such   a   long   period. Accd. asked  the  deceased  to leave the telephone   by   putting   his   hand   on   the shoulder. Taking it as a joke deceased caught   hold   the   SAF   of   accused   and accd.   tried   to   take   back   his   SAF. During   this   scuffle   the   SAF   of   the accused   got   entangled   in   the   chain tied   with   the   belt   of   accused   and during   this   course   the   fire   is   opened from   accused   which   hit   the   deceased on   his   neck   and   chest   and   blood started   coming   out   from   his   wound .   I got   sent   the   decd.   to   JPS   hospital   who was   declared   dead   by   the   concerned Doctor.” (emphasis added) In   the   examination­in­chief,   she   stated   that   the   father   of   the deceased   after   one   month   of   the   incident   threatened   to   kill her   as   she   was   not   willing   to   change   her   version.     It   is pertinent to note that PW­12 Shashi Bala was not declared as a hostile witness. 11. The only other witness apart from PW­12 who claims to be   an   eyewitness   is   PW­25   Satbir   Singh   Sherawat.     He   was not   a   member   of   the   police   force,   but   he   was   a   part   of   CISF and was posted on internal security duty at the police station. His version is also important to be noted which reads thus: “I  was   present at PS  I.P.  Estate  at  about  6 p.m. I saw that one constable posted there at PS  I.P.  Estate  and  was  sitting   on  chair Criminal Appeal No.2390 of 2010 Page  7  of  16 at   Control   Room   in   front   of   Duty   Officer and   he   was   making   call   from   the telephone   kept   in   control   room   and   I   was waiting to make a call from the said phone for giving my O.K report. I kept on waiting in   the   gallery   on   the   door   of   the   control room   and   in   the   meantime   the   duty officer   asked   the   said   constable   not   to leave   the   busy   so   long,   as   it   was   an official phone. He did not pay any heed to   the   request   of   the   said   duty   officer. The duty officer requested the Santri to ask   the   said   constable   to   leave   the phone for other person. The Santri also went   there   and   requested   the   said constable   for   leaving   the   said   phone but   he   did   not   pay   any   heed   to   his request  also.  The  Santri  caught   him  by his   right   arm   as   he   was   holding   the receiver   of   the   phone   by   his   left   hand and he casually pushed the Santri. The Santri again requested him to leave the phone   and   in   response   the   said constable   making   the   call   caught   the SAF of the Santri and while making fun with   each   other,   pushed   him   and   at that   time   accidental   fire   took   place from the said SAF and five rounds from the said SAF hit the person making the phone   call.   WSI   Shashi   Bala   was   also present   there   and   she   had   also requested   the   constable   making   the phone   not   to   touch   the   SAF   as   it   was dangerous,   prior   to   the   incident.   The Santri   at   that   time   was   the   accused present   in   the   Court   whose   name   was known   as   Arvind   (present   in   the   Court today,   correctly   identified   by   the Criminal Appeal No.2390 of 2010 Page  8  of  16 witness).   A   public   person   was   also present there but I do not know his name. I   did   not  know  the  name   of   the  constable who   was   making   the   call   after   the   bullet hit   him   at   his   chest   and   he   was   badly injured   in   the   incident   and   after   hearing the   noise   of   the   bullet   all   the   staff   of   the PS   gathered   there.   The   SAF   was   kept   on the   table   after   the   incident   and   I   was   not aware  as  to   how  many   rounds  were  there in the magazine of the same and the same were   not   taking   out   in   my   present.   No conversation   took   place   between   the accused   and   WSI   Shashi   Bala   in   my presence.” (emphasis added) We may note here that even this witness was not declared as hostile. 12. Thus,   the   version   of   PW­12   and   PW­25   who   were claiming   to   be   the   eyewitnesses   completely   supports   the defence   of   the   appellant   of   accidental   firing   and   in   any   case, they   have   not   deposed   that   the   appellant   intentionally   fired bullets   at   the   deceased.   PW­22,   the   father   of   the   deceased, who   was   not   an   eyewitness,   deposed   in   support   of   the   case that the appellant intentionally opened fire. But his testimony on motive has been disbelieved by the High Court. Moreover, admittedly,   his   second   statement   in   which   the   aforesaid allegation was made, was recorded three to four months after the   incident.   In   his   earlier   statement   recorded   by   the   police after the incident, this version was not found as can be seen from his cross­examination.  Criminal Appeal No.2390 of 2010 Page  9  of  16 13. There are four reports/opinions of the ballistic expert on record.     Two   reports   mention   that   the   bullets   were   shot   at   a close  distance   about which  there  is  no  dispute.    Pursuant  to the queries made by the investigating officer, a second report dated 18 th  August 1995 was submitted by the ballistic expert, Smt. Asha Dhir. Clauses 4 and 5 of the said report read thus:  “4 . The   9   mm   carbine   marked   A   under reference received in the laboratory having change   lever   in   'A'   (i.e.   auto)   position,   it could   fire   if   the   firearm   would   have   been cocked   and   the   trigger   was   pressed   and could go on firing as long as having trigger remain pressed.  5. The   firearm   under   reference   can   be cocked   by   entangling   with   the   chain, provided,   if   the   change   lever   is   not   at 'S'   (safety)   position.   If   the   trigger   is pressed   in   cocked   condition,   it   will fire. ” (emphasis added) There   is   also   an   opinion   dated   22 nd   December   1995   of   the same   expert   which   records   that   the   possibility   of simultaneously   cocking   and   pressing   the   trigger   of   SAF   after entangling   with   a   chain   is   ruled   out.   If   this   opinion   is   read with the opinion dated 18 th  August 1995, it is apparent that if the  change  lever   is   not  in   safety  position,   the   firearm   can   be cocked by entangling with a chain.  Criminal Appeal No.2390 of 2010 Page  10  of  16 14. Going   by   the   evidence   of   prosecution   witnesses,   it   will have   to   be   held   that   the   SAF   got   entangled   with   the   chain attached to the belt of the appellant. Considering the opinion of   the   expert,   it   is   obvious   that   when   the   incident   occurred, the   change   lever   was   not   kept   in   a   safety   position   by   the appellant and therefore, SAF got cocked which resulted in the firing   of   five   bullets.   The   appellant   must   take   the   blame   for not   taking   the   elementary   precaution   of   keeping   the   change lever in the safety position.  15. Having carefully perused the statement of the appellant recorded   under   Section   313   of   CrPC,   the   case   of   the prosecution that he intentionally opened fire by aiming at the deceased was not put to the appellant.   16. What   remains   is   the   statement   attributed   to   the appellant   and   the   response   of   PW­12   to   the   appellant’s statement.  These statements were read in evidence in view of Section   6   of   the   Evidence   Act.   According   to   the   prosecution witness   PW­13­Karim   Baksh,   after   the   firing   was   heard,   the appellant   was   heard   telling   PW­12   that   “Madam   aapne   yeh kya   karva   diya,   Mere   to   bache   barbad   ho   jayenge".   Reply   of Shashi   Bala   was:   "tum   phikr   mat   karo   may   bhi   tumhare saath   hu,   court   tak   tumhara   saath   dungi".   The   only   other witness   who   deposed   about   such   statements   is   PW­5   Zahir Ahmed. According to him, he heard the appellant telling PW­ 12 “Madam, apane isko marva diya ab mera kya hoga”. Both the   witnesses   have   stated   that   they   heard   the   cry   “Mujhe Criminal Appeal No.2390 of 2010 Page  11  of  16 bachao”.   Surprisingly,   PW­25,   who   claims   to   have   seen   the incident has not deposed about any such statements made by the appellant, PW­12 and the deceased. PW­5 claims to have attended the funeral of the deceased. He admitted that as per the   instructions   of   the   father   of   the   deceased,   he   met   an inspector  of  the  Crime  Branch  two   months  after  the  incident when   his   statement   was   recorded.   Till   that   time,   he   did   not report   anything   to   the   police   about   what   he   heard.   PW­13 stated   that   PW­6,   PW­17   and   certain   other   persons   were present   when   he   heard   the   accused   making   aforesaid statements.   Both   PW­6   and   PW­17   did   not   support   the prosecution. The others who were present according to PW­13 were not examined by the prosecution. Therefore, the version of   the   prosecution   about   the   appellant   and   PW­12   making such statements does not inspire confidence.   17. We   will   also   examine   the   effect   of   such   statements assuming that the same were really made.   These statements were   allegedly   made   immediately   after   the   incident.   The statements   do   have   a   connection   with   the   incident.   The statements were allegedly made spontaneously. Therefore, the Courts   have   treated   the   statements   as   relevant   by   invoking the   doctrine   of   res   gestae   incorporated   in   Section   6   of   the Indian   Evidence   Act.   We   have   held   that   the   theory   of   the prosecution that the appellant fired intentionally has not been established.   The   appellant   was   instructed   by   PW­12   to   go   to the   deceased   and   to   prevent   him   from   continuing   the   use   of the telephone. Therefore, he went near the deceased. It is the Criminal Appeal No.2390 of 2010 Page  12  of  16 reaction   or   the   action   of   the   deceased   which   resulted   in   the SAF   getting   entangled   with   the   chain   attached   to   the appellant’s   belt;   which   led   to   the   accidental   fire   from   SAF. Therefore,   the   accused   spontaneously   reacted   by   telling   PW­ 12 what she has got done from him. While implementing the direction issued by PW­12, the accidental  fire took place and that is how the appellant became responsible for the death. It is in this context that the reaction of the appellant has to be understood. By those words, he has blamed the PW­12.   The statement attributed to PW­12 means that she would support the   appellant   before   the   Court   by   telling   the   truth.   If   the theory   of   accidental   firing   is   accepted,   the   interpretation   of the   aforesaid   statements   as   made   by   us   becomes   a   possible interpretation   which   is   consistent   with   normal   human conduct. 18. Section   6   of   the   Evidence   Act   and   illustration   (a)   below Section 6 read thus:  “ 6.   Relevancy   of   facts   forming   part   of same transaction .––Facts which, though not in issue, are so connected with a fact in   issue   as   to   form   part   of   the   same transaction,   are   relevant,   whether   they occurred   at   the   same   time   and   place   or at different times and places.  Illustrations (a) A   is   accused   of   the   murder   of   B   by beating   him.   Whatever   was   said   or done  by  A  or  B  or  the  by­standers  at the   beating,   or   so   shortly   before   or Criminal Appeal No.2390 of 2010 Page  13  of  16 after   it   as   to   form   part   of   the transaction, is a relevant fact. (b) .. .. .. .. .. .. .. .. .. .. .. (c) .. .. .. .. .. .. .. .. .. .. .. (d) .. .. .. .. .. .. .. .. .. .. ..” PW­5   and   PW­13   have   attributed   the   aforesaid   statements mentioned in paragraph 16 above to the appellant and PW­12 Shashi  Bala which  were  immediately  made  after  the  incident of firing.  The alleged statements are certainly connected with the   fact   in   issue,   namely,   the   alleged   act   of   the   appellant   of killing the deceased.  Therefore, assuming that the statements attributed to the appellant and PW­12 were in fact made, the conduct   of   the   appellant   of   making   the   said   statement becomes   relevant   in   view   of   Section   6.     Section   5   of   the Evidence   Act   provides   that   evidence   may   be   given   in   a proceeding   of   the   existence   or   non­existence   of   every   fact   in issue   and   of   such   other   facts   which   are   declared   to   be relevant   under   the   provisions   of   Chapter   II   of   the   Evidence Act,   1872.     Section   6   is   applicable   to   facts   which   are   not   in issue.  Such facts become relevant only when the same satisfy the tests laid down in Section 6.   Hence, the statement of an accused to which Section 6 is applicable cannot be treated as a   confession   of   guilt.   The   statement   becomes   relevant   which can   be   read   in   evidence   as   it   shows   the   conduct   of   the appellant immediately after the incident.   In any case, in the facts   of   the   case,   we   have   held   that   the   version   of   the   two Criminal Appeal No.2390 of 2010 Page  14  of  16 witnesses who have deposed about the appellant making such statement does not inspire confidence.  19. The   prosecution   has   failed   to   prove   that   the   appellant had either any intention of causing the death of the deceased or the intention of causing such bodily injury to the deceased which was likely to cause his death. Assuming that when the appellant   approached   the   deceased   to   stop   him   from   using the telephone, he was aware that the change lever was not in a   safety   position,   it   is   not   possible   to   attribute   knowledge   to him that by his failure to keep SAF in the safety position, he was likely to cause the death of the deceased. The knowledge of the possibility of the deceased who was himself a policeman pulling SAF  carbine cannot be attributed to the appellant. In fact, the appellant could not have imagined that the deceased would   do   anything   like   this.     Thus,   by   no   stretch   of   the imagination,   it   is   a   case   of   culpable   homicide   as   defined under Section 299 of IPC as the existence of none of the three ingredients   incorporated   therein   was   proved   by   the prosecution.  20. However,   there   is   a   failure   on   the   part   of   the   appellant who was holding a sophisticated automatic weapon to ensure that   the   change   lever   was   always   kept   in   a   safety   position. This   was   the   minimum   care   that   he   was   expected   to   take while   he   approached   the   deceased.     Thus,   there   is   gross negligence on the part of the appellant which led to  a loss of human   life.   Due   to   his   rash   and   negligent   act,   the   deceased Criminal Appeal No.2390 of 2010 Page  15  of  16 lost   his   life.     Therefore,   the   appellant   is   guilty   of   a   lesser offence   punishable   under   Section   304A   of   IPC   for   which   the maximum   sentence   is   imprisonment   for   two   years.     The appellant has undergone a sentence of more than eight years. 21. Hence,   the   appeal   is   partly   allowed.     The   conviction   of the appellant under Section 302 of the IPC is set aside and he is   held   guilty   of   committing   the   offence   punishable   under Section   304A   of   IPC.   The   appellant   has   undergone   the maximum   sentence   prescribed   for   the   said   offence.     Hence, his detention in prison is no longer required.   Hence, his bail bonds are cancelled.  ……..….……………J.   (Abhay S. Oka)       ……...………………J.            (Rajesh Bindal)   New Delhi;   July 17, 2023.  Criminal Appeal No.2390 of 2010 Page  16  of  16