CALCUTTA HIGH COURT Queen-Empress Vs Nayamuddin (W C Petheram, Kt., Pigot, O'Kinealy, Macpherson, Ghose 19.05.1891 JUDGMENT Pigot, J. 1. I am of opinion that the question referred to us should be answered in the negative. I think that, upon the finding cited in the reference, the case does not fall within the 5th exception to Section 300 of the Penal Code. 2. The learned Judges referring the case say: It has been found--and we see no reason to question the findings--that they were all guilty of rioting armed with deadly weapons, and that one of the accused, Nayamuddin, in the course of the riot and in prosecution of the common object of the assembly, killed or attempted to kill a man under such circumstances that his act amounted to an attempt to murder, unless that act bears a less grave character by reason of exception 5 to Section 300 of the Penal Code. 3. And also: In this case it is found, and we accept the finding: 'The third version of the occurrence is that of certain witnesses for the prosecution, and it is to the effect that the fight was premeditated and pre-arranged, a regular pitched battle or trial of strength between the Gujnaipur party and the Laukhola men on accused's side. It cannot, I think, be at all reasonably doubted that this third account of what took place is the true one. 4. It is not found as a fact that the deceased did suffer death, or take the risk of death, with his own consent. If the case comes within the 5th exception, it can only do so, because the second finding above mentioned, read in connection with the other, leads by necessary inference to the conclusion that the deceased did within the meaning of the exception consent to suffer death or to take the risk of it, at the hands of any person who might be a member of the hostile party. 5. I own that as I read the cases of Shamshere Khan v. Empress1 and of Queen v. kukier Mather (unreported) there referred to, I think they do decide, that from such a finding as this, such a consent is to be inferred: and I feel bound respectfully to dissent from them if, and so far as, they do so decide. 6. It is not easy to construe the 5th exception: the wholly anomalous rule which it lays down is expressed but in few words, unaided by definitions: but I think it is not going too far to say that it should receive a strict and not a liberal construction; I mean that it should only be applied to cases which quite clearly fall within it. 7. I think the exception should be considered in applying it, first, with reference to the act consented to or authorized, and next with reference to the person or persons authorized. And I think that as to each of these, some degree of particularity at least should appear upon the facts proved, before the exception can be said to apply. I cannot read it as referring to anything short of suffering the infliction of death, or running the risk of having death inflicted, under some definite circumstances not merely of time, but of mode of inflicting it, specifically consented to, as for instance in the case of suttee, or of duelling, which were, no doubt, chiefly in the minds of the framers of the Code. 8. Nor can I understand that it contemplates a consent to the acts of persons not known or ascertained at the time of the consent being given. I do not doubt, that the consent may be inferred from circumstances and does not absolutely need to be established by actual proof of express consent. 9. In Shamshere Khan v. Empress I.L.R. 6 Cal. 154 (158)(Supra) it is said:A man, who, by concert with his adversary, goes out armed with a deadly weapon to light that adversary, who is also armed with a deadly weapon, must be aware that he runs the risk of losing his life: and as be voluntarily puts himself in that position, he must be taken to consent to incur the risk." In such a case the circumstances do show a distinct act of the mind of each combatant with respect to the other and in concert with him of willingness to encounter and suffer such known and anticipated acts of violence from that other as he cannot defend himself from. I am not sure that to include such a case within the exception is not rather to strain the terms of it, but I am not prepared to hold that here the exception would not apply. 10. But I think there is a distinction between such a case and that referred to in the following passage, at page 158 of the report of Shamshere Khan v. Empress of the members of two riotous assemblies who "agree to fight together," and of whom some on each side are, to the knowledge of all the members, armed with deadly weapons. I do not think that from such a mere agreement to fight, such a consent as is contemplated by the section can be imputed to each member of each mob, to suffer death or take the risk of death at the hands of any one of the armed members of the other mob, by means of whichever of such deadly weapons, used in whatever way that person may please, and be able, to inflict it. 11. Whether or not the exception would apply if a fight were so carefully arranged beforehand, that the express consent of the members of each party to take the risk of death in the fight at the hands of the opposite party could be established, need not be here discussed. The present is not such a case, nor was either Shamshere Khan v. Empress I.L.R., 6 Cal. 154 (158] or (un-reported) Queen v. Kukier Mather such a case. 12. But I should find great difficulty in holding that a general consent to take the risk of the lethal acts of each and all of the members of the opposing mob, could be such a consent as is contemplated by the exception, or that such a case would come within it at all. I confess that, unless compelled by very clear words, I should hesitate to give such a construction to this exception as should involve the proposition that the Legislature intended by it to confer a species of privilege upon the murderous acts of riotous assemblies, provided the members of them should add to their offence the further quality of deliberate premeditation in the commission of it. Petheram, C.J. 13. I agree with the judgment which has just been read. Macpherson, J. 14. I entirely agree with the judgment which has just been delivered by Mr. Justice Pigot. O'Kinealy, J. 15. In this case the accused, five in number, were convicted of offences under Sections 148, 304, 325, 302 and 149 of the Indian Penal Code by the Officiating Sessions Judge of Furridpur. He held that the fight in connection with which the prisoners have been convicted was premeditated and pre-arranged--a regular pitched battle or trial of strength between the Gujnaipur party and the men on the accused's side--and both sides were armed with spears and lathies. 16. On this statement of facts, the learned Judges who heard the appeal have referred to us the question, whether this finding brings the offence of the appellants within exception 5, Section 300 of the Indian Penal Code, and reference has been made to the cases of the Queen-Empress v. Rohimuddin2 and Shamshere Khan v. Empress3 as directly in conflict upon the meaning to be attached to that exception. 17. Assuming that I am in a position to give a judicial decision upon the question now before us, of which I am not at all certain, I am of opinion that the finding of the Court below is not sufficient to bring the case of the prisoners within the exception. The exception states that "culpable homicide is not murder when the person whose death is caused, being above the age of eighteen years, suffers death or takes the risk of death with his own consent." Consent under the Code is not valid if obtained by either misrepresentation or concealment, and implies not only a knowledge of the risk but a judgment in regard to it, a deliberate free act of the mind. In other words, before this section can be applied, it must be found that the person killed, with a full knowledge of the facts, determined to suffer death or take the risk of death, and this determination continued up to, and existed at, the moment of his death. It appears to me difficult to assert that when two parties armed with lathies and spears go out to fight, the members of each party consent to suffer death; nor can it, I think, be predicated, as a general rule, that they consent to take the risk of death. 18. In Section 87 of the Indian Penal Code it is stated that "Nothing which, is not intended to cause death or grievous hurt, and which is not known by the doer to be likely to cause death or grievous hurt, is an offence by reason of any harm which it may cause, or be intended by the doer to cause to any person above eighteen years of age, who has given consent, whether express or implied, to suffer that harm; or by reason of any harm which it may be known by the doer to be likely to cause to any such person who has consented to take the risk of that harm." Appended to this section there is the following illustration: "A and Z agree to fence with each other for amusement. This agreement implies the consent of each to suffer any harm which, in the course of such fencing may be caused without foul play, and if A, while playing fairly, hurts Z, A commits no offence." 19. This section and illustration show what amount of evidence the Legislature considered sufficient to prove that a person injured had "consented to suffer the injury incurred." Applying that illustration to a few cases, I think we may arrive at something like a definite idea of what the Legislature intended by similar words in Section 300, exception 5. If two men went out armed with rifles and fired at each other from a distance of 10 yards, and one of them was shot, then looking at the nature of the weapons and the short distance which separated them, I think, looking at the illustration to Section 87, that a Jury would be entitled to hold that they took the risk of suffering death. But as the existence of the consent at the moment the deceased received the fatal shot would be necessary in order that the accused should obtain the benefit of the exception, he could not succeed if the evidence pointed the other way. Thus, if the deceased declined to continue the fight, or ran away, or showed in any other open manner a desire to avoid his previous consent, the accused could not successfully appeal to this exception. On the other hand, if they were armed only with ordinary walking-sticks, I think it would be extremely difficult for a Jury to hold that the parties had fully before them the idea that they were running any risk of death, or ever consented to suffer death. Between these two extremes there are numerous cases different in degree, in which it would be extremely difficult to state what was the mental attitude of the person whose death was caused when he was killed. If, as I have said before, the parties were armed with guns and were placed near each other, a Jury might well find that they had undertaken the risk of death. If, on the other hand, there was only one or two guns amongst a great number of people, there would be much less room for the conclusion that the deceased considered there was any risk of death or consented to take it. So far as I can see, the nature of the weapons with which the parties were armed in this case is only one out of many facts from which the consent of the deceased should be inferred: and I myself would not come to the conclusion that any individual of either of the two parties consented to take the risk of death, when the evidence in support of that conclusion is simply that some of the men on both sides were armed with lathies and spears. No doubt in the case of Queen v. Kukier Mather (unreported) White, J. in delivering the judgment of the Court, said: "A man, who by concert with his adversary, goes out armed with a deadly weapon to fight an adversary, who is also armed with a deadly weapon, must be aware that he runs the risk of losing his life, and as he voluntarily puts himself in that position, he must be taken to consent to incur that risk. If this reasoning is correct as regards a pair of combatants lighting by premeditation, it equally applies to the members of two riotous assemblies who agree to fight together, out of whom some on each side are to the knowledge of all the members armed with deadly weapons ". 20. I do not understand the Judges in that case to decide that as a matter of law, such consent must be presumed in every case of rioting with deadly weapons, but rather that in that particular case the evidence warranted the conclusion. If I did understand them so to hold, I should be compelled to dissent. To my mind there is no presumption of law at all. The matter, as I think as pointed out by the illustration to Section 87, is one of fact to be decided on the evidence given at the trial. Ghose, J. 21. The question we are called upon to decide is whether upon the finding cited in the reference, the case falls within the 5th exception to Section 800, Indian Penal Code. That finding is as follows: The third version of the occurrence is that of certain witnesses for the prosecution, and it is to the effect that the fight was premeditated and pre-arranged, a regular pitched battle or trial of strength between the Gujnaipur party and the Laukhola men of accused's side. It cannot, I think, be at all reasonably doubted that this third account of what took place is the true one. 22. I do not think that these facts are sufficient to show that Summiruddin, who was either killed or wounded, suffered death or took the risk of death with his own consent. 23. I observe that the Sessions Judge also finds that the rioters on both sides were armed with deadly weapons; but it is not found, whether only a few or a large number of the rioters on the side opposed to Summiruddin were armed with such weapons, nor has it been found that the man took a part in the battle with a full knowledge of the risk he was incurring, and that he continued to fight and did not attempt to retire until he was disabled. Upon the facts found, and confining myself to those facts, I am unable to say what was the attitude of Summiruddin's mind at the time when he entered into the conflict, and whether that attitude continued till he received the fatal blow. 24. I do not think that any general rule of law can be laid down in a case like this; for it is, I take it, a question of fact, and not of law, to be decided upon the circumstances of each case. 25. There is an obvious distinction between suffering death and taking the risk of death with one's own consent; and that being so, different considerations would in many instances arise, according as the particular case comes under the first or second head of the 5th exception to Section 300. 26. In the case of a person who is said to have suffered death with his own consent, some definite circumstances both as to time and the mode of inflicting death, consented to--as in the case of a suttee--should, no doubt, as has been observed by Pigot, J., be proved. But I am disposed to think that this rule cannot always apply in the same way in the other case. 27. In the case of a person entering into a duel with another person, both being armed, neither of the combatants specially consents to being killed: each of them hopes to come out victorious, but knows fully well at the same time that he incurs the risk of being killed--so in other cases of the kind, where two persons in concert with each other deliberately fight with deadly weapons. 28. In such cases, I think, it can hardly be questioned that the exception would apply. If so, I do not see why, when the fight is between a person and two or more persons, or between two or more persons on either side, it cannot apply. There is nothing in the exception itself to indicate such a distinction. 29. Take this case: Two men, on each side, are determined and agree to fight each other until some one of them is killed or wounded. They use different weapons; the two on one side use a gun and a club, respectively, and the other side a sword and spear. The fight is begun, and nothing is shown indicating that any one of the combatants resiled from that determination and agreement; and in this fight one of them is killed. Here there was no consent given by the deceased to any particular person killing or wounding him, or as to the particular weapon that might be used for the purpose. Instances of this kind might be multiplied to show that a band of persons varying in number, and armed with different kinds of weapons, may fight another band of persons similarly situate, both bands agreeing to fight each other until one is killed. In these cases, the person killing, the person to be killed, the mode and the instrument by which death might be inflicted, would be uncertain; and yet, each one of the combatants might expressly consent to suffer death, or take the risk of death. Can it be said that in these cases the exception does not apply? In a case where there is no express consent, the difficulty of bringing the offence within the exception is indeed great; but there may be facts and circumstances proved, which necessarily lead to an inference of consent, and from which the Jury may find that the deceased took the risk of death with his own consent. 30. I do not understand that Mr. Justice White in the two cases of Shamshere Khan v. Empress I.L.R. 6 Cal. 154(Supra) and Queen v. Kukier Mather (unreported) meant to lay down any other proposition of law than two: first, that the 5th exception to Section 300 of the Indian Penal Code should not be taken to be confined to the case where two men by concert fight each other with deadly weapons; but that it may also apply in the case of two bands of men entering into a premeditated fight in concert with each other with deadly weapons: and second, that the 5th exception stands upon different grounds from the 4th exception. And so far as these two propositions are concerned, I agree with him. I do not think that the said learned Judge meant to lay down, as he could not lay down, any general rule applicable to all cases of the kind; when in each case, the question must be determined upon evidence whether the deceased took the risk of death with his own consent; and this must necessarily depend upon the particular facts proved. And as I read his judgments, the conclusion that he arrived at was upon the facts proved in each of the two cases before him. Cases Referred. 1I.L.R. 6 Cal. 154 158 2I.L.R. 5 Cal. 31 3I.L.R. 6 Cal. 154