Main Search Forums Advanced Search Disclaimer

Mulla &Amp; Anr vs State Of U.P on 8 February, 2010

Cites 47 docs - [View All]

The Indian Penal Code, 1860

Section 433A in The Code Of Criminal Procedure, 1973

Section 302 in The Indian Penal Code, 1860

Section 57 in The Indian Penal Code, 1860

Section 432 in The Indian Penal Code, 1860


Loading...
Supreme Court of India
Bench: H Dattu, P Sathasivam
                    IN THE SUPREME COURT OF INDIA

            CRIMINAL APPELLATE JURISDICTION

            CRIMINAL APPEAL NO. 396 OF 2008

 Mulla & Anr. .... Appellant(s)  Versus

State of U.P. .... Respondent(s)    JUDGMENT

 P. Sathasivam, J.

1) This appeal is filed on behalf of the appellants through  the Jailor,
District Jail, Sitapur, U.P. against the  impugned judgment dated 03.03.2006
passed by the High  Court of Judicature at Allahabad, Lucknow Bench,  Lucknow,
in Criminal Reference No. 2 of 2005 and  Criminal Appeal No. 713 of 2005 whereby
the High Court  allowed Criminal Reference No.2 of 2005 filed by the State
confirming the death sentence awarded to the appellants    1

 herein and dismissed Criminal Appeal No. 713 of 2005  filed by the appellants
herein.

2) The prosecution case is as under:

(a) On the fateful night of 21.12.1995 when Shiv Ratan,  Nanhakey, Ram Kishore
and Sushil were irrigating their  fields in the northern side of the village
from the tubewell  of Sundari, widow of Jai Narain, at about 8.30 p.m., eight
miscreants armed with guns reached the spot. A boy and  two girls were also with
them. All the miscreants caught  hold of the four persons who were irrigating
their fields  and enquired about their properties and made a demand  of
Rs.10,000/- each and threatened that otherwise they  would be killed. At the
very moment, Harnam, Ganga Dai,  Chhotakey s/o Gaya Ram and Hari Kumar Tripathi
who  were returning home after irrigating their fields were also  stopped by the
miscreants demanding Rs.10,000/- each  from them. When all of them expressed
their inability to  pay the money, the miscreants assaulted Sushil, Shiv  Ratan
and Harnam by butt of the gun and took away Hari  2

 Kumar Tripathi, Nanhakey, Ram Kishore @ Chottakey  Naney, Chhotakkey and Ganga
Dai towards western side  of tubewell leaving Sushil, Shiv Ratan and Harnam
directing them to bring money otherwise they would be  killed. These three
persons returned to the village and  informed the villagers about the incident
and by the time  the villagers reached near the field, the miscreants had  taken
away all the five abducted persons along with them.  Due to the night and being
afraid of the miscreants, the  villagers could not lodge a complaint
immediately. On the  very next day i.e. 22.12.1995 at 6.10 a.m., a complaint
was lodged at P.S. Sandana, Dist. Sitapur and a case was  registered and the
investigation was commenced for  searching the abducted persons. At about 25
mts. away  from the tubewell in the sugar cane field of Laltu, the dead  body of
Hari Kumar Tripathi was recovered and the dead  bodies of Nanhakey, Ram Kishore
@ Chottakey Naney,  Chhotakkey and Ganga Dai were found in the Arhar field  at a
distance of 1 km. from the tubewell. After recovery of  3

 the dead bodies, they were sent for post-mortem. After  recording the
statements, S.H.O. Ram Shankar Singh  arrested Mulla and Guddu on 01.01.1996 and
Tula on  08.01.1996 and recovered a countrymade gun, two  cartridges and one
knife.

(b) After completion of investigation, charge sheet was  filed against Mulla,
Guddu, Tula and Asha Ram. The  accused persons were produced in the Court of
Judicial  Magistrate, First Class, Sitapur. Before committal of the  case, the
Judicial Magistrate vide his order dated  19.11.1996, separating the case of
accused Asha Ram  committed the case to the Additional Sessions Judge,  Sitapur
for trial vide his order dated 03.03.1997. During  the trial, since accused Tula
was absent, his case was  separated. By order dated 30.4.2005, the trial Court
convicted Mulla and Guddu under Section 365 IPC and  sentenced them to undergo
R.I. for 7 years and a fine of  Rs.1000/- each and in default of payment of fine
further  simple imprisonment for one year. The appellants herein  4

 were also convicted under Section 148 IPC and sentenced  to undergo R.I. for 3
years. They were further convicted  under Section 302 read with Section 149 IPC
and  sentenced to death.

(c) Challenging the said judgment, Guddu filed Crl. A.  No. 698 of 2005 and
Mulla filed Crl. A. No. 701 of 2005  before the High Court from Jail and both of
them jointly  filed Crl.A. No.713 of 2005 through counsel. The High  Court, vide
order dated 03.03.2006, confirming the death  sentence imposed on the appellants
dismissed the appeals  filed by both the appellants. Aggrieved by the said
judgment, both the accused persons filed this appeal  through the Jailor, Distt.
Sitapur, U.P. On 14.7.2006,  this Court issued notice and on 21.7.2006, stayed
the  execution of death sentence pending further orders.  3) We heard Ms.
Ranjana Narayan, learned amicus  curiae for the appellants and Mr. Pramod
Swaroop,  learned senior counsel for the respondent-State.     5

 4) After taking us through the relevant materials relied  on by the
prosecution, Ms Ranjana Narayan, learned  amicus curiae raised the following
contentions:  a) No eye-witness to the alleged incident;  b) Accused persons are
not named in the FIR. In other  words, FIR was lodged against unknown persons;
c) delay in conducting the Test Identification Parade  (TIP);

d) Prosecution failed to establish motive for the incident;  e) In any event,
even if the Court accepts the  prosecution case, imposition of death sentence is
not  warranted.

5) Mr. Pramod Swaroop, learned senior counsel for the  State of U.P. while
disputing all the above contentions  pointed out that a) though the FIR was
registered against  unknown persons, by proper investigation and examining  the
persons who witnessed the occurrence, the  prosecution proved its charge b) PWs
1, 2 and 3 were  present at the place of occurrence and in the absence of  6

 any contradiction in their statements, the Courts below  have rightly relied on
and accepted their version c) PWs 2  and 3 identified Mulla and Guddu in the
test identification  parade which was conducted in accordance with the
procedure d) the evidence of PW 4 is more probable and  acceptable in view of
the fact that she being a victim at the  hands of the miscreants including the
appellants, the  Courts below have rightly relied on her statement e) all the
miscreants were armed with illegal guns in their hands  and came to the spot
along with a boy and two girls  demanding ransom, f) inasmuch as the appellants-
accused killed five persons including a woman, all  between the age of 25-50
mercilessly, the award of capital  punishment is justified and no interference
called for by  this Court.

6) We have carefully perused the entire records  including depositions and
documents and considered the  rival contentions.

   7

 7) The prosecution mainly relied on the evidence of PW  1 - Rajesh Kumar
Tripathi, PW 2 - Sushil, PW 3 -Harnam,  independent eye witness - PW 4 - Kiran,
PW 5 - Dr. A.K.  Verma-Post Mortem Doctor, PW 7 - Dr. Sudarshan, who  treated
the injured witness, PW 8 - S.I. - Ram Kripal  Bharati, PW 9 - Sub-inspector of
Police, PW 11 Vijay  Kumar Verma, an officer who accompanied and assisted  the
Magistrate in conducting the test identification parade  and one Rajni Kant
Mishra, the then Reader, as a court  witness (CW 1). No one was examined on the
side of the  accused as defence witness.

8) It is true that either in the complaint or in the first  information report,
no one was specifically named for the  commission of offence. In other words,
the accused  persons are not named in the FIR and it merely mentions  `unknown
persons'. Though a suggestion was made to  prosecution witnesses that the
accused persons are from  the nearby villages, the same was stoutly denied and
in  such circumstance, miscreants being outsiders, it would  8

 not be possible to name those persons in the complaint  itself without further
verification. On the other hand, the  prosecution through their witnesses
particularly, PWs 1 to  4, established that it was the appellants, who along
with  few more persons committed the offence by killing five  persons
mercilessly for non-payment of ransom amount  which they demanded for the
release of five persons  caught hold by them. In view of the same, though none
was named in the FIR, subsequently, the name of the  appellants came into light
during investigation.  9) Rajesh Kumar Tripathi who made the complaint-Ex.  Ka-1
was examined as PW 1. He was examined on  09.04.2001 and narrated that on the
night of the incident,  namely, on 21.12.1995 nearly at about 8.30 p.m. in the
north of his land, Shiv Ratan, Ram Kishore @ Nanhakkey  Naney, Nanhakkey and
Sushil were watering their  respective fields from the tubewell of Sundari,
widow of Jai  Narain. At that very moment, eight miscreants, armed  with guns,
reached there. They also had two girls and a  9

 boy with them. One by one, they caught hold of all the  four persons and
enquired them about their lands and  threatened to kill them if they failed to
bring Rs.10,000/-  each. He further narrated that in the meantime, Harnam,
Ganga Dai, Chhotakkey and Hari Kumar Tripathi, all from  his village who were
returning their home after watering  their fields were also stopped by the
miscreants. He also  reached the spot. The miscreants were flashing their
torches. The accused made all those persons to sit and  asked to bring
Rs.10,000/- each. When they replied that  they are poor and wherefrom they would
bring money to  give them, all the accused persons assaulted Sushil, Shiv  Ratan
and Harnam by butt of the gun. The remaining five  persons were taken away by
accused persons towards  west. All of them were told by the accused to come back
immediately with money failing which these five persons  would be killed.
Sushil, Shiv Ratan and Harnam went to  their village and informed the villagers
about it. With the  help of the villagers, they started searching the abducted
10

 persons who were taken away by the accused but could  not found anyone.
According to him, in the night itself  they tried to inform at Sandana Police
Station by  telephone but they could not get the connection. Next  day, early in
the morning, he along with Sushil, Shiv  Ratan and Harnam went to Police Station
by bicycles. He  prepared a complaint in his own handwriting under his
signature. The said complaint has been marked as Ex. Ka-

1. Thereafter, after sending the injured persons to  hospital at Sandana for
treatment, he came back and with  the help of villagers started searching for
the kidnapped  persons. In the western side of the tubewell dead body of  Hari
Kumar Tripathi was found lying in the sugarcane  field of Laltu. At a distance
of 1 km. in the west of Village  Fatehpur, near a pond, they found the dead
bodies of  remaining four persons. These bodies were identified as  Ram Kishore
@ Chhotakkey Naney, Ganga Dai,  Chhotakkey S/o Gaya Ram, Nanhakey. He along with
the  others noticed that the neck of all the four persons had  11

 been cut. PW 1 further deposed that after recovering the  dead bodies, his
statement was recorded and Daroga Ji  (PW 8) I.O. prepared a sketch map of the
place of  occurrence. He asserted that he had seen the faces of all  the accused
persons in the light of the torch. However, he  admitted that he could not go
and attend the identification  parade which was conducted in the District Jail,
Sitapur,  due to his illness. In cross-examination also, he asserted  that he
had seen the guns in the hands of the accused  and Sushil Kumar, Shiv Ratan and
Harnam were  assaulted by the accused persons by the butt of the gun.  He
informed that he had witnessed the incident from the  distance of 10 mts. He
also informed the Court that Hari  Kumar Tripathi, who came from the western
side had  lantern and torch and when he focused his torch on  criminals they
assaulted him and snatched away his torch  and extinguished the lantern.

10) The other important witness heavily relied on by the  prosecution is PW 2
Sushil Kumar. He was an injured eye  12

 witness. He narrated before the Court that nearly six  years earlier i.e. on
21.12.1995, on the night of the  incident, nearly about 8.30 p.m. he along with
his brother  Ram Kishore @ Chhotkaney, Shiv Ratan and Nanhakey  were watering
their fields from the tubewell. The said  tubewell was owned by Sundari Devi,
widow of Jai Narain.  At that moment, eight miscreants reached there. They  were
armed with guns and torches. Two girls, one aged  10-13 years and the other
18-20 years and a young boy  was also with them. All the miscreants came near
the  tubewell and caught hold four of them and asked about  their properties and
wealth. They threatened that unless  they bring Rs.10,000/- each, they would be
killed. In the  meantime, Harnam, his mother Ganga Dai, Chhotakey  and Hari
Kumar Tripathi came there from western side.  They were also caught hold of by
the miscreants and  enquired about their properties. They started beating
Harnam, Shiv Ratan and him with the butt of the gun and  directed him along with
the others to go to village and  13

 bring money. Thereafter, Hari Kumar Tripathi, Ram  Kishore @ Chhotakey and his
mother Ganga Dai and  Nanhakey were taken away by them towards west. He  also
asserted that the miscreants were flashing their  torches regularly. They had
been recognized by PW 2 and  others in the light of their torches. They were
unknown to  them. PW 2 along with others went to their village and  informed the
villagers about the demand of the  miscreants. Thereafter, they started
searching the  accused and the persons who were taken away by the  accused. PW 1
Rajesh had submitted a written complaint  to the police. Since PW-2 had
sustained injuries at the  hands of the miscreants, he along with others went to
Sandana hospital for treatment. Due to absence of doctor,  treatment could not
have been availed and he was given  treatment only in Government Hospital on
27.12.1995.  He further deposed that on return, he saw the dead body  of Hari
Kumar Tripathi in the sugar cane field of Laltu  nearly 200-250 yards away from
the tubewell. The other  14

 four dead bodies were lying in the boundary of Arhar fields  about 1 km. away
near the pond. These dead bodies were  of Ram Kishore @ Chottakey Naney,
Nanhakey, Chhotakey  and Ganga Dai. He also deposed about his visit to District
Jail, Sitapur for test identification parade of miscreants.  He informed the
Court that he had identified three  miscreants, namely, Guddu, Mulla and Tulla,
who were  present in the Court. These persons had also been  identified in the
jail. He further explained that these  accused had been seen for the first time
by him at the  time of incident and thereafter, he saw them in the test
identification parade. He also reiterated that before the  incident, these
miscreants were neither known nor seen  by him. In his cross-examination, he
reiterated that in the  test identification parade which was conducted in
District  Jail, Sitapur, he identified the three accused. He  explained that all
three miscreants were not in one line  and there were no specific marks of
identification on the  faces of accused persons. The face of all the accused
were  15

 not similar. He also reiterated that when miscreants were  beating him they
were flashing torches. He also denied  the claim that the accused Mulla is a
labourer and  residing in Mohmadpur half a kilo metre away from his  village.

11) It is seen that PW 2 corroborated the evidence of  PW 1. It is further seen
from his evidence that he also  sustained injuries by one of the miscreants and
this is  also clear from his assertion and statement as well as the  evidence of
PW 7 - Dr. Sudarshan. In his evidence, PW 7  has stated that he examined injured
Sushil Kumar - PW 2  and noticed the following injuries:

     "Abrasion 1 cm x 0.5, which was present on the fore arm at the left
side at 10 cm. below the wrist joint, the same was healed".

According to him, this injury was of simple nature, one  week old and it was
inflicted by any blunt object. His  report was marked as Ex K-15. Dr. Sudarshan
- PW 7 has  also asserted that this injury could have been caused by  the butt
of a gun. It is also relevant to point out that  16

 apart from the fact that he had been injured at the hands  of one of the
accused persons which is evident from the  statement of PW 7 who treated him. PW
2 also  participated in the test identification parade which was  held at
District Jail, Sitapur. He also identified three  miscreants, namely, Guddu,
Mulla and Tulla. He further  asserted that except on the date of occurrence of
the  incident, he had not seen them earlier and only on the  date of test
identification parade, he identified these  persons at the jail. There is no
reason to disbelieve his  version that he did not see these persons on any other
occasion except on the date of occurrence and at the time  of identification
parade. He being an injured eye witness  as well as identified the appellants in
the identification  parade, the trial Judge as well as the High Court rightly
accepted his version.

12) The other reliable witness examined on the side of the  prosecution is PW
3-Harnam. He asserted that on the  date and time of the incident, he witnessed
the occurrence  17

 along with PW 2. He also reiterated that those miscreants  were carrying
country-made guns and torches which they  were flashing. He also sustained
injuries. He was one of  the four persons detained by the miscreants, enquired
about their status, land details and demanded  Rs.10,000/- each and when he
informed the miscreants  that he and others are poor people and difficult to
comply  with their demand, they started beating him. He also  explained to the
court that when the miscreants detained  him and others for about half an hour,
he noticed the  faces of the miscreants in the light of their torches. Like  PW
2, he also explained that in view of their inability to  pay the ransom as
demanded by the miscreants, initially  they killed one Hari Kumar and thereafter
killed other  four-Nanhakey, Ram Kishore @ Chottakey Naney,  Chhotakey and Ganga
Dai, by throwing their dead bodies  1 km. away from the spot near a pond.

13) Along with PW 2 and others, PW 3 also reached  Sandana Police Station at
about 6 a.m. PW 1 lodged a  18

 written complaint at the Police Station. He further  explained that apart from
himself, the other injured  persons, namely, PW 2 and others were sent to
Government Hospital, Sandana for medical examination.  According to him, due to
non-availability of doctor, they  returned back to their village and searched
the kidnapped  persons and found one dead body near a tubewell and  other four
dead bodies one km. away from the tubewell  near a pond.

14) About the injury of PW 3, PW 7 - Dr. Sudarshan  stated that he conducted the
medical examination of  Harnam, PW 3, who was taken along with Sushil Kumar  and
Shiv Ratan. He prepared a medical report in his own  hand writing with his
signature which has been marked  as Ex. K-16.

15) Like PW 2, PW 3 also asserted before the Court that  none of the accused was
known to him earlier. He also  explained that he had gone to jail for
identification of the  accused. Before the Court, PW 3 identified, by putting
his  19

 hand on the accused Guddu, Tulla and Mulla who were  standing in the dock and
said that these miscreants were  involved in the incident and for the first time
he had seen  these persons at the time of occurrence and second time  in jail at
the time of test identification parade. Though he  was cross-examined at length,
his evidence about the  incident, the involvement of the accused, threat to kill
the  persons in custody, recovery of dead bodies, identifying  the accused in
the test identification parade, could not be  shattered in any way. He being an
injured eye witness,  corroborated the evidence of PW 2 and identified the
accused persons in the properly constituted test  identification parade, his
evidence was fully relied on by  the prosecution and rightly accepted by the
trial Court as  well as by the High Court.

16) The next witness relied on by the prosecution is PW 4  - Smt. Kiran. Learned
amicus curiae by pointing out the  conduct of PW 4 in respect of her statement
in the earlier  case in State vs. Kailash Chandra & Ors. submitted  20

 that the reliance on her evidence before the Trial court  and accepted by the
High Court cannot be sustained. She  further pointed out that inasmuch as in the
case of State  vs. Kailash Chandra & Ors. though she claimed to be a
victim, she deposed before the Court that the present  accused Mulla and Guddu
have nothing to do with the  earlier incident. In such circumstances, according
to the  amicus curiae she is not competent to narrate the present  incident and
implicate the very same accused. On going  through her entire evidence, we are
unable to accept the  stand taken by amicus for the following reasons: About
the first incident, namely, setting fire to her house, she  informed the court
that six years earlier when she was at  her matrimonial home at Surjapur, three
criminals came  there and set the roof of her house on fire. At the time,  when
she was in her house and male members had gone  to extinguish the fire, the
criminals forcibly took her away  with them. This incident took place at 1.00
a.m. in the  midnight. They had taken her to the nearby forest. She  21

 further explained, that on the third day on which they had  taken her away,
after the sunset when it had become  dark, eight miscreants armed with guns and
torches  reached near the tubewell of the village. She and other  girl and a boy
who were brought from somewhere were  with them. There the criminals had caught
eight persons  and made them to sit at tubewell and they were asking  them to
bring Rs.10,000/- each then only they would be  released. The accused persons
had assaulted two to three  persons by the butt of the gun and they were having
torch  lights. After keeping them for one hour, they released  three persons and
told them to bring Rs.10,000/- each  and threatened that only then the remaining
five persons  would be released. After waiting for sometime since  nobody came
from the village the miscreants took away  the said four men and one woman
towards north. Nearly  after crossing two or three agricultural fields they
killed  one person by slitting his throat by knife. Thereafter,  about 1 km. in
the southern side of the village near a  22

 pond they took the remaining four persons, that is, three  men and one woman
and killed them by cutting their  throat and left the dead bodies near a pond.
She informed  that after leaving the dead bodies, they all went away.  She,
however, managed to escape from the custody of the  said criminals after 10-12
days. Among the eight persons  who committed the crime at the tube-well one was
Asha  Ram, Ram Sebak, Guddu, Mulla and Tulla whose names  she came to know since
she was with them for 10-12  days. She asserted that Mulla had killed three
persons  and Guddu had killed two persons. She pointed out that  she can
recognize the accused Guddu, Mulla and Tulla by  face and by name and she also
identified them when  Mulla and Guddu were present in the Court.  17) It is
relevant to point out that just prior to the  incident the very same accused,
that is, Mulla and Guddu  set fire to her house and took her to the forest. She
was  in the custody of miscreants for 10-12 days. It is true that  at one stage
she complained that they attempted to rape  23

 her. However, in the said case, before the Court she failed  to mention their
name and implicate them in the said  crime. In the present case, when she was
examined, she  explained that due to threat and fear she made a  statement in
the earlier case disowning these accused.  Considering her explanation,
particularly, because of the  threat and fear she was forced to make such
statement  and in view of the categorical statement about the present
occurrence implicating the miscreants including the  present appellants Mulla
and Guddu, explaining all the  details about keeping three youngsters in their
hands and  five villagers demanding ransom for their release,  identifying the
five dead bodies at different places, there is  no reason to disbelieve her
version.

18) As rightly pointed out, the trial Judge has accepted  her conduct in making
a statement about the earlier case  and relied on her present statement with
reference to  abduction and killing of five persons. The statement of  PW-4 also
corroborates with the evidence of injured eye  24

 witnesses PWs 2 and 3. Further she was in the clutches of  these miscreants for
a period of 10-12 days and because  of her familiarity of their faces, in
categorical terms, she  informed the Court that it was Mulla, who killed three
persons and Guddu, who killed two persons by slitting  their neck. Her
explanation about her own case and  detailed narration in respect of the present
case are  acceptable and rightly relied on by the Trial Court and  accepted by
the High Court.

19) Apart from the evidence of PWs 1-4 about killing of  five persons, medical
evidence also supports the case of  prosecution. Dr. A.K.Verma, Medical Officer,
District  Hospital, Sitapur who conducted autopsy on the five dead  bodies was
examined as PW 5. He explained before the  Court that on 22.12.1995 at about
8.00 p.m., he  conducted post mortem on the dead body of Hari Kumar  Tripathi,
Nanhakey, Ram Kishore @ Chottakey Naney,  Chhotakey and Ganga Dai, who were all
residents of  village Sandana, Police Station Sandana, District Sitapur.  25

 According to him, the dead bodies had been brought by  the constables and
identified by them. After post mortem,  he prepared a report (Ex. K2-K6). The
details are as  follows:-

     "The post mortem on the dead body of Hari Kumar Tripathi was conducted
by Dr. A.K. Verma on 22.12.1995 at 8.30 p.m. and he noted the following ante
mortem injuries on the person of the deceased:

            1. Incised wound 14 x 2 cm. x tissue deep on front of neck (more
towards right side) 4.5 cm. below chin trachea, all blood vessels of both side
nerves and muscles divided.

            2. Incised wound 3 x 0.5 cm. side just above eye brow.

            3. Incised wound 3 x 0.5 cm. skin deep on the nose.

            4. Incised wound 2 x 0.5 cm. x skin cartilage deep upper part of the
Pinna of right ear.

     In the opinion of the doctor cause of death was due to shock and
haemorrhage as a result of ante mortem injuries.

     The post mortem on the dead body of Chhotkanney was conducted by Dr.
A.K.Verma on 22.12.1995 at 8.00 p.m. and he noted the following ante mortem
injuries on the person of the deceased:

            Incised wound 9 cm. x 1.5 cm. x tissue and bone deep. 1 cm. neck 6.5
cm. below 1 cm. chin. All self tissues uncludy muscle, blood vessels, trachea
and oseophagus cut.

     In the opinion of the doctor cause of death was due to shock and
haemorrhage as a result of ante mortem injuries.

 26

 The post mortem on the dead body of Chhotakkey was conducted by Dr. A.K.Verma
on 22.12.1995 at 9.30 p.m. and he noted the following ante mortem injuries on
the person of the deceased:

     1. Incised wound 8.5 cm. x 2 cm. x bone deep on part of neck just below the
adamis apple (Thyroid cartied) trachea, nerves, blood vessels of both sides
divided along with other tissues oseophagus also cut.

     2. Incised wound 2 cm. x 0.5 cm. x bone deep dorsum of left ring finger at
its base.

     3. Incised wound 1.5 cm. x. 0.5 cm. x muscle deep over finger web between
ring finger and middle finger of right hand.

In the opinion of the doctor cause of death was due to shock and haemorrhage as
a result of ante mortem injuries.

The post mortem on the dead body of Nanhakey was conducted by Dr. A.K. Verma on
22.12.1995 at 9.30 p.m. and he had noted the following ante mortem injury on the
person of the deceased:

     Incised wound 9 cm. x 2 cm. x bone deep just above adamis apple (Thyroid
cartied) trachea, nerves, blood vessels of both sides divided along with other
tissues oseophagus also cut.

In the opinion of the doctor cause of death was due to shock and haemorrhage as
a result of ante mortem injuries.

The post mortem on the dead body of Gangadai was conducted by Dr. A.K. Verma on
22.12.1995 at 10 p.m. and he had noted the following ante mortem injury on the
person of the deceased:

     Incised wound 9.5 cm. x 2 cm. x bone and trachea deep over fold neck just
above the thyroid     27

             cartilage, trachea, blood vessels of both sides nerves and much and
oseophagus all cut.

     In the opinion of the doctor cause of death was due to shock and
haemorrhage as a result of ante mortem injuries."

In all the reports, he mentioned cut in the nerves and  muscles of neck and
blood vessels apart from other  injuries. He also opined that death was caused
due to  shock and hemorrhage and approximately one day before  the post mortem.
Though the police could not produce  the knife used for killing the five
persons, one of the  accused had admitted about possession of knife apart  from
unlicensed gun at the time of the occurrence. There  is no reason to disbelieve
the assertion of PWs 1 to 4 as  well as the evidence of PW 7 who treated the
injured  witnesses PWs 2 and 3 and the medical opinion of PW 5  about the cause
of death of five persons.  20) Now, let us consider the arguments of the learned
amicus curiae on the delay in conducting the test  identification parade. The
evidence of test identification is    28

 admissible under Section 9 of the Indian Evidence Act.  The Identification
parade belongs to the stage of  investigation by the police. The question
whether a  witness has or has not identified the accused during the
investigation is not one which is in itself relevant at the  trial. The actual
evidence regarding identification is that  which is given by witnesses in Court.
There is no provision  in the Cr. P.C. entitling the accused to demand that an
identification parade should be held at or before the  inquiry of the trial. The
fact that a particular witness has  been able to identify the accused at an
identification  parade is only a circumstance corroborative of the
identification in Court.

 21) Failure to hold test identification parade does not  make the evidence of
identification in court inadmissible,  rather the same is very much admissible
in law. Where  identification of an accused by a witness is made for the  first
time in Court, it should not form the basis of    29

 conviction. As was observed by this Court in Matru v.  State of U.P., (1971) 2
SCC 75, identification tests do not  constitute substantive evidence. They are
primarily meant  for the purpose of helping the investigating agency with an
assurance that their progress with the investigation into  the offence is
proceeding on the right lines. The  identification can only be used as
corroborative of the  statement in Court. (Vide Santokh Singh v. Izhar  Hussain,
(1973) 2 SCC 406).

 22) The necessity for holding an identification parade can  arise only when the
accused persons are not previously  known to the witnesses. The whole idea of a
test  identification parade is that witnesses who claim to have  seen the
culprits at the time of occurrence are to identify  them from the midst of other
persons without any aid or  any other source. The test is done to check upon
their  veracity. In other words, the main object of holding an  identification
parade, during the investigation stage, is to    30

 test the memory of the witnesses based upon first  impression and also to
enable the prosecution to decide  whether all or any of them could be cited as
eyewitnesses  of the crime. The identification proceedings are in the  nature of
tests and significantly, therefore, there is no  provision for it in the Code
and the Indian Evidence Act,  1872. It is desirable that a test identification
parade  should be conducted as soon as possible after the arrest of  the
accused. This becomes necessary to eliminate the  possibility of the accused
being shown to the witnesses  prior to the test identification parade. This is a
very  common plea of the accused and, therefore, the  prosecution has to be
cautious to ensure that there is no  scope for making such allegation. If,
however,  circumstances are beyond control and there is some delay,  it cannot
be said to be fatal to the prosecution.   23) In Subhash v. State of U.P. (1987)
3 SCC 331, the  parade was held about three weeks after the arrest of the    31

 accused. Therefore, there was some room for doubt if the  delay was in order to
enable the identifying witnesses to  see him in jail premises or police lock-up
and thus make a  note of his features. Moreover, four months had elapsed
between the date of occurrence and the date of holding of  the test
identification parade. The descriptive particulars  of the appellant were not
given when the report was  lodged, but while deposing before the Sessions Judge,
the  witnesses said that the accused was a tall person with  shallow complexion.
The Court noted that if on account of  these features the witnesses were able to
identify the  appellant Shiv Shankar at the identification parade, they  would
have certainly mentioned about them at the earliest  point of time when his face
was fresh in their memory. It  is important to note that since the conviction of
the  accused was based only on the identification at the test  identification
parade, the Court gave him the benefit of  doubt while upholding the conviction
of the co-accused.  This is also a case where the conviction of the appellant
32

 was based solely on the evidence of identification. There  being a delay in
holding the test identification parade and  in the absence of corroborative
evidence, this Court found  it unsafe to uphold his conviction.

 24) In State of Andhra Pradesh v. Dr. M.V. Ramana  Reddy (1991) 4 SCC 536, the
Court found a delay in  holding the test parade for which there was no valid
explanation. It held that in the absence of a valid  explanation for the delay,
the approach of the High Court  could be said to be manifestly wrong calling for
intervention.

 25) In the case of Brij Mohan & Ors. v. State of  Rajasthan, (1994) 1 SCC
413, the test identification  parade was held after three months. The argument
was  that it was not possible for the witnesses to remember,  after a lapse of
such time, the facial expressions of the  accused. It was held that generally
with lapse of time  memory of witnesses would get dimmer and therefore the   33

 earlier the test identification parade is held it inspires  more faith. It was
held that no time limit could be fixed for  holding a test identification
parade. It was held that  sometimes the crime itself is such that it would
create a  deep impression on the minds of the witnesses who had  an occasion to
see the culprits. It was held that this  impression would include the facial
impression of the  culprits. It was held that such a deep impression would  not
be erased within a period of three months.   26) In Rajesh Govind Jagesha v.
State of  Maharashtra (1999 ) 8 SCC 428, the accused was  apprehended on 20th
January, 1993, while the  identification parade was held on 13th February, 1993.
It  was also not disputed that at the time of identification  parade the
appellant was not having a beard and long hair  as mentioned at the time of
lodging of the first information  report. It was also not disputed that no
person with a  beard and long hair was included in the parade. The    34

 witnesses were alleged to have identified the accused at  the first sight
despite the fact that he had removed the  long hair and beard. This Court held
that the Magistrate  should have associated 1-2 persons having resemblance  with
the persons described in the FIR and why it was not  done was a mystery shrouded
with doubts and not cleared  by the prosecution. In these circumstances, the
Court  observed that the possibility of the witnesses having seen  the accused
between the date of arrest and the test  identification parade cannot be ruled
out. This case also  rests on its own facts, and mere delay in holding the test
identification parade was not the sole reason for rejecting  the identification.

 27) In the case of Daya Singh v. State of Haryana,  (2001) 3 SCC 468, the test
identification parade was held  after a period of almost eight years inasmuch as
the  accused could not be arrested for a period of 7-1/2 years  and after the
arrest the test identification parade was held    35

 after a period of six months. It was pointed out that the  purpose of test
identification parade is to have the  corroboration to the evidence of the eye
witnesses in the  form of earlier identification. It was held that the
substantive evidence is the evidence given by the witness  in the Court and if
that evidence is found to be reliable  then the absence of corroboration by the
test identification  is not material. It was further held that the fact that the
injured witnesses had lost their son and daughter-in-law  showed that there were
reasons for an enduring  impression of the identity on the mind and memory of
the  witnesses.

 28) This Court in Lal Singh v. State of U.P., (2003) 12  SCC 554, while
discussing all the cases germane to the  question of identification parades and
the effect of delay in  conducting them held that:

     "It will thus be seen that the evidence of identification has to be
considered in the peculiar facts and circumstances of each case. Though it is
desirable to hold the test identification parade at the earliest possible
opportunity, no hard and fast rule can be laid  36

     down in this regard. If the delay is inordinate and there is evidence
probablising the possibility of the accused having been shown to the witnesses,
the Court may not act on the basis of such evidence. Moreover, cases where the
conviction is based not solely on the basis of identification in court, but on
the basis of other corroborative evidence, such as recovery of looted articles,
stand on a different footing and the court has to consider the evidence in its
entirety."  29) In the case of Anil Kumar v. State of Uttar  Pradesh,
(2003) 3 SCC 569, this Court observed as  under:

 "It is to be seen that apart from stating that delay throws a doubt on the
genuineness of the identification parade and observing that after lapse of such
a long time it would be difficult for the witnesses to remember the facial
expressions, no other reasoning is given why such a small delay would be fatal
..A mere lapse of some days is not enough to erase the facial expressions of
assailants from the memory of father and mother who have seen them killing their
son..."  30) In another case of Pramod Mandal v. State of  Bihar, 2004 (13)
SCC 150, placing reliance on the case of  Anil Kumar (supra), this Court
observed that it is neither  possible nor prudent to lay down any invariable
rule as to  the period within which a Test Identification Parade must  be held,
or the number of witnesses who must correctly  identify the accused, to sustain
his conviction. These  37

 matters must be left to the Courts of fact to decide in the  facts and
circumstances of each case. If a rule is laid  down prescribing a period within
which the Test  Identification Parade must be held, it would only benefit  the
professional criminals in whose cases the arrests are  delayed as the police
have no clear clue about their  identity, they being persons unknown to the
victims. They  therefore, have only to avoid their arrest for the prescribed
period to avoid conviction. Similarly, there may be offences  which by their
very nature may be witnessed by a single  witness, such as rape. The offender
may be unknown to  the victim and the case depends solely on the  identification
by the victim, who is otherwise found to be  truthful and reliable. What
justification can be pleaded to  contend that such cases must necessarily result
in  acquittal because of there being only one identifying  witness? Prudence
therefore demands that these matters  must be left to the wisdom of the courts
of fact which  must consider all aspects of the matter in the light of the  38

 evidence on record before pronouncing upon the  acceptability or rejection of
such identification.   31) The identification parades are not primarily meant
for  the Court. They are meant for investigation purposes. The  object of
conducting a test identification parade is two-  fold. First is to enable the
witnesses to satisfy themselves  that the accused whom they suspect is really
the one who  was seen by them in connection with the commission of  the crime.
Second is to satisfy the investigating authorities  that the suspect is the real
person whom the witnesses  had seen in connection with the said occurrence.
32) Therefore, the following principles regarding  identification parade emerge:
(1) an identification parade  ideally must be conducted as soon as possible to
avoid  any mistake on the part of witnesses; (2) this condition  can be revoked
if proper explanation justifying the delay is  provided; and, (3) the
authorities must make sure that the     39

 delay does not result in exposure of the accused which  may lead to mistakes on
the part of the witnesses.   33) In the light of the above principles, let us
consider  whether the test identification parade conducted on  24.02.1996 at
District Jail, Sitapur is valid. It is  contended by the learned amicus Curiae
that the  appellants were arrested on 01.01.1996 and they were  placed for
identification only on 24.02.1996. It is further  pointed out that the accused
were put up for identification  after 63 days of the occurrence and 55 days
after their  arrest. It is also pointed out that in the meantime, these  persons
were taken to court and present before the test  identification parade,
innumerable persons noticed them  and in the absence of evidence that they were
kept  baparda at a time when they were taken to court, the  report has no value
at all. It is true that though the  appellants were arrested on 01.01.1996 they
were put up  for identification on 24.02.1996. However, merely because    40

 there is delay, the outcome of the identification parade  cannot be thrown out
if the same was properly done after  following the procedure. In fact, when PWs
8 and 9 - I.O.  and S.I were examined, nothing was suggested to them  regarding
delay in conducting the identification parade.  34) PW 6, Suresh Kumar, while
examining before the  court explained in categorical terms that all the accused
were kept in baparda when they were taken to court for  remand. He also claimed
that when persons connected  with the incident came to the Police Station, they
were  kept in baparda. In view of the assertion of the official  witness and in
the absence of allegation against him, it is  to be accepted that the accused
were not seen by these  witnesses more particularly PWs 2 and 3, who identified
them in the identification parade.

35) Admittedly, the Magistrate before whom the  identification parade was
conducted at the District Jail,  Sitapur is no more and was not available for
examination.  On the other hand, One Vijay Kumar Verma, who  41

 accompanied the Magistrate for test identification parade  was examined as PW
11. He proved the identification  memo as secondary evidence due to non-
availability of the  Magistrate in whose presence test identification parade
was conducted. PW 11 has stated that witnesses PW 2  and PW 3 had correctly
identified these accused persons.  It is further seen that the accused persons'
thumb  impressions and signatures were obtained before starting  of
identification parade as well as after completing the  process. It is further
seen that in the report, the  Magistrate had put his signature. PW 11 who is
competent to speak about the proceedings of the learned  Magistrate and who
recorded the test identification parade  has also explained the presence of PW 2
and PW 3, the  procedure followed and identification by them correctly
identifying the accused Mulla and Guddu. After  completing the process,
identification memo was signed by  the Magistrate and he also put his signature.
Identification memo Ex. K-58 has been proved by PW 11.  42

 From the materials, we hold that the test identification  parade was properly
conducted and all required  procedures were duly followed. The statement of
witnesses PWs 2 and 3 clearly show that they identified  the appellants as the
accused who involved in killing five  persons on the night of 21.12.1995. In
those  circumstances, merely because there was some delay,  evidence of PWs 2
and 3 who identified the appellants-  accused coupled with the statement of
official witnesses  PW 6 and PW 11 who accompanied the Magistrate clearly  prove
the fact that test identification parade was  conducted in accordance with the
established procedure.  There is no reason to disbelieve their version and we
hold  that the trial Court has correctly appreciated their  evidence and the
High Court has rightly affirmed it.  36) Learned amicus curiae put-forth another
feeble  argument that in the absence of proper light at the time of  occurrence
it is highly improper to accept the version of  prosecution witnesses
particularly, PWs 2 and 3  43

 identifying these appellants. PW 1, in his cross  examination, has stated that
Harikumar Tripathi, who  came from the western side had lantern and torch and
when he focused his torch on criminals, they assaulted  him and snatched away
his torch and extinguished the  lantern. PW 2 has asserted that "the
miscreants were  flashing their torches regularly. They have been  recognized
properly by us in the light of their torches.  They were not known to us. They
were unknown......"  Again he deposed "when miscreants were beating
me, they  were flashing torches......" PW 3 has also asserted by  saying
"the miscreants detained us at about half an hour  at this spot and I had
seen the faces of miscreants in the  light of their torches....." In cross-
examination, he also  reiterated "at first time, I had seen these persons
at the  time of occurrence and second time in jail when I went for
identification".

37) Apart from the evidence of PWs 1 to 3, about the  information that through
their torch lights they were able  44

 to recognize the faces of miscreants, PW 4 who was taken  away by the
miscreants to the forest in respect of the first  incident informed the name of
the accused correctly.  Inasmuch as her association with the accused was longer
than others, she mentioned the name of the accused  without any difficulty. In
those circumstances, the  learned trial Judge is perfectly right in holding that
the  prosecution witnesses were able to correctly identify these  persons and
rightly rejected the defence plea.  38) Finally, we have to consider whether the
death  sentence awarded by the trial Judge affirmed by the High  Court is
justifiable and acceptable. After finding that the  prosecution has established
beyond reasonable doubt in  respect of offences under Sections 148, 364A, 365
and  302 IPC, the learned Trial Judge, by giving adequate  reasons, awarded
death sentence to both the appellants  which was confirmed by the High Court.
Now, we have to  find out whether death sentence is warranted in the facts  and
circumstances duly established by the prosecution.  45

 39) When the constitutional validity of death penalty for  murder provided in
Section 302 of the Indian Penal Code  and sentencing procedure embodied in sub-
section 3 of  Section 354 of the Code of Criminal Procedure, 1873, was
questioned, the Constitution Bench of this Court in  Bachhan Singh vs. State of
Punjab (1980) 2 SCC 684,  after thorough discussion, rejected the challenge to
the  constitutionality of the said provisions and ruled that "life
imprisonment is the rule and death sentence is an  exception".

40) The above said decision of the Constitution Bench  was considered by a
three-Judge bench in Machhi Singh  & Others vs. State of Pubjab (1983) 3 SCC
470. The  discussion and the ultimate conclusion as well as
instances/guidelines are relevant:-

 "Death Sentence

      32. The reasons why the community as a whole does not endorse the
humanistic approach reflected in "death sentence-in-no-case" doctrine
are not far to seek. In the first place, the very humanistic edifice is
constructed on the foundation of "reverence for life" principle. When
a   46

 member of the community violates this very principle by killing another member,
the society may not feel itself bound by the shackles of this doctrine.
Secondly, it has to be realized that every member of the community is able to
live with safety without his or her own life being endangered because of the
protective arm of the community and on account of the rule of law enforced by
it. The very existence of the rule of law and the fear of being brought to book
operates as a deterrent of those who have no scruples in killing others if it
suits their ends. Every member of the community owes a doubt to the community
for this protection. When ingratitude is shown instead of gratitude by
"killing" a member of the community which protects the murderer
himself from being killed, or when the community feels that for the sake of
self-preservation the killer has to be killed, the community may well withdraw
the protection by sanctioning the death penalty. But the community will not do
so in every case. It may do so "in rarest of rare cases" when its
collective conscience is so shocked that it will expect the holders of the
judicial power centre to inflict death penalty irrespective of their personal
opinion as regards desirability or otherwise of retaining death penalty. The
community may entertain such a sentiment when the crime is viewed from the
platform of the motive for, or the manner of commission of the crime, or the
anti-social or abhorrent nature of the crime, such as for instance:

I. Manner of commission of murder

33. When the murder is committed in an extremely brutal, grotesque, diabolical,
revolting or dastardly manner so as to arouse intense and extreme indignation of
the community. For instance,

(i) when the house of the victim is set aflame with the end in view to roast him
alive in the house. (ii) when the victim is subjected to inhuman acts of torture
or cruelty in order to bring about his or her death.

   47

 (iii) when the body of the victim is cut into pieces or his body is dismembered
in a fiendish manner. II. Motive for commission of murder

34. When the murder is committed for a motive which evinces total depravity and
meanness. For instance when (a) a hired assassin commits murder for the sake of
money or reward (b) a cold-blooded murder is committed with a deliberate design
in order to inherit property or to gain control over property of a ward or a
person under the control of the murderer or vis-a-vis whom the murderer is in a
dominating position or in a position of trust, or (c) a murder is committed in
the course for betrayal of the motherland.

 III. Anti-social or socially abhorrent nature of the crime

35. (a) When murder of a member of a Scheduled Caste or minority community etc.,
is committed not for personal reasons but in circumstances which arouse social
wrath. For instance when such a crime is committed in order to terrorize such
persons and frighten them into fleeing from a place or in order to deprive them
of, or make them surrender, lands or benefits conferred on them with a view to
reverse past injustices and in order to restore the social balance. (b) In cases
of "bride burning" and what are known as "dowry deaths" or
when murder is committed in order to remarry for the sake of extracting dowry
once again or to marry another woman on account of infatuation.   IV. Magnitude
of crime

36. When the crime is enormous in proportion. For instance when multiple murders
say of all or almost all the members of a family or a large number of persons of
a particular caste, community, or locality, are committed.

 V. Personality of victim of murder

  48

 37. When the victim of murder is (a) an innocent child who could not have or
has not provided even an excuse, much less a provocation, for murder (b) a
helpless woman or a person rendered helpless by old age or infirmity (c) when
the victim is a person vis-a-vis whom the murderer is in a position of
domination or trust (d) when the victim is a public figure generally loved and
respected by the community for the services rendered by him and the murder is
committed for political or similar reasons other than personal reasons.

38. In this background the guidelines indicated in Bachan Singh case1 will have
to be culled out and applied to the facts of each individual case where the
question of imposing of death sentence arises. The following propositions emerge
from Bachan Singh case1: of death need not be inflicted except in gravest cases
of extreme culpability.

(ii) Before opting for the death penalty the circumstances of the `offender'
also require to be taken into consideration along with the circumstances of the
`crime'.

(iii) Life imprisonment is the rule and death sentence is an exception. In other
words death sentence must be imposed only when life imprisonment appears to be
an altogether inadequate punishment having regard to the relevant circumstances
of the crime, and provided, and only provided, the option to impose sentence of
imprisonment for life cannot be conscientiously exercised having regard to the
nature and circumstances of the crime and all the relevant circumstances.

(iv) A balance sheet of aggravating and mitigating circumstances has to be drawn
up and in doing so the mitigating circumstances have to be accorded full
weightage and a just balance has to be struck between the aggravating and the
mitigating circumstances before the option is exercised.

39. In order to apply these guidelines inter alia the following questions may be
asked and answered:    49

        (a) Is there something uncommon about the crime which renders sentence
of imprisonment for life inadequate and calls for a death sentence? (b) Are the
circumstances of the crime such that there is no alternative but to impose death
sentence even after according maximum weightage to the mitigating circumstances
which speak in favour of the offender?

       40. If upon taking an overall global view of all the circumstances in the
light of the aforesaid proposition and taking into account the answers to the
questions posed hereinabove, the circumstances of the case are such that death
sentence is warranted, the court would proceed to do so."

41) Following the guidelines and principles enunciated in  Bachhan Singh's case
& Machhi Singh's case, (supra),  this Court in subsequent decisions applied
those  principles and either confirmed the death sentence or  altered the same
as life sentence vide Asharfi Lal &  Others vs. State of Uttar Pradesh,
(1987) 3 SCC 224,  Ravji vs. State of Rajasthan, (1996) 2 SCC 175 and  Ram Singh
vs. Sonia & Others, (2007) 3 SCC 1.  42) It is settled legal position that
the punishment must  fit the crime. It is the duty of the Court to impose proper
punishment depending upon the decree of criminality and  desirability to impose
such punishment. As a measure of   50

 social necessity and also as a means of deterring other  potential offenders,
the sentence should be appropriate  befitting the crime.

43) This Court in Bachhan Singh's case (supra) has held  that:

        "A real and abiding concern for the dignity of human life
postulates resistance to taking a life through law's instrumentality. That ought
not to be done save in the rarest of rare cases when the alternative option is
unquestionably foreclosed."

44) Therefore, it is open for the court to grant a death  penalty in an
extremely narrow set of cases, which is  signified by the phrase `rarest of the
rare'. This rarest of  the rare test relates to "special reasons"
under Section  354(3). Importantly, as the Court held, this route is open  to
the Court only when there is no other punishment  which may be alternatively
given. This results in the death  penalty being an exception in sentencing,
especially in the  case where some other punishment can suffice. It was in  this
context that the Court had noted:

        "The expression "special reasons" in the context of this
provision, obviously means "exceptional reasons" founded on   51

       the exceptionally grave circumstances of the particular case relating to
the crime as well as the criminal"  45) In Panchhi v. State of U.P., (1998)
7 SCC 177, this  Court also elucidates on "when the alternative option is
foreclosed" benchmark in the following terms:  "16. When the
Constitution Bench of this Court, by a majority, upheld the constitutional
validity of death sentence in Bachan Singh v. State of Punjab this Court took
particular care to say that death sentence shall not normally be awarded for the
offence of murder and that it must be confined to the rarest of rare cases when
the alternative option is foreclosed. In other words, the Constitution Bench did
not find death sentence valid in all cases except in the aforesaid freaks
wherein the lesser sentence would be, by any account, wholly inadequate. In
Machhi Singh v. State of Punjab a three-Judge Bench of this Court while
following the ratio in Bachan Singh case laid down certain guidelines among
which the following is relevant in the present case: (SCC p.489, para 38)"

Here, this court quoted Guideline no. 4 in para 38 of  Machhi Singh (supra)
which we have extracted earlier.  46) In the same case, this court held that the
brutality  of the murders must be seen along with all the mitigating  factors in
order to come to a conclusion:  "20. We have extracted the above reasons of
the two courts only to point out that it is the savagery or brutal manner in
which the killers perpetrated the acts on the victims including one little child
which had persuaded the two courts to choose death sentence for the four
persons. No doubt brutality looms large in the murders in this case particularly
of the old and also the tender-aged child. It may be that the manner in which
the killings were perpetrated may not by itself show any lighter side but that
is not very peculiar or   52

       very special in these killings. Brutality of the manner in which a murder
was perpetrated may be a ground but not the sole criterion for judging whether
the case is one of the "rarest of rare cases" as indicated in Bachan
Singh case. In a way, every murder is brutal, and the difference between one
from the other may be on account of mitigating or aggravating features
surrounding the murder."  47) In Bachan Singh (supra) again, this Court
discussed mitigating circumstances as follows:   "206. Dr Chitale has
suggested these mitigating factors:  "Mitigating circumstances.--In the
exercise of its discretion in the above cases, the court shall take into account
the following circumstances:

      (1) That the offence was committed under the influence of extreme mental
or emotional disturbance.  (2) The age of the accused. If the accused is young
or old, he shall not be sentenced to death.

      (3) The probability that the accused would not commit criminal acts of
violence as would constitute a continuing threat to society.

      (4) The probability that the accused can be reformed and rehabilitated.
The State shall by evidence prove that the accused does not satisfy the
conditions (3) and (4) above.  (5) That in the facts and circumstances of the
case the accused believed that he morally justified in committing the offence.
(6) That the accused acted under the duress or domination of another person.

      (7) That the condition of the accused showed that he was mentally
defective and that the said defect impaired his capacity to appreciate the
criminality of his conduct.  We will do no more than to say that these are
undoubtedly relevant circumstances and must be given great weight in the
determination of sentence."

   53

 48) Therefore, in the determination of the death penalty,  para. 38 of Machhi
Singh's case (supra) must be paid  due attention to it. The test for the
determination of the  `rarest of the rare' category of crimes inviting the death
sentence thus includes broad criterions i.e. (1) the  gruesome nature of the
crime, (2) the mitigating and  aggravating circumstances in the case. These must
take  into consideration the position of the criminal, and (3)  whether any
other punishment would be completely  inadequate. This rule emerges from the
dictum of this  Court that life imprisonment is the rule and death penalty  an
exception. Therefore, the Court must satisfy itself that  death penalty would be
the only punishment which can be  meted out to the convict.

49) In the light of the above principles, let us examine the  reasoning of the
Trial Judge and its confirmation by the  High Court in awarding death sentence.
Before the Trial  Court, High Court and even before us the learned amicus
curiae appearing on behalf of the accused Mulla and  54

 Guddu argued that the offences alleged to have committed  by these persons
cannot come in the category for which  they may be punished with death sentence.
She also  pointed out that neither they have any criminal history  nor the
prosecution could show that the accused Mulla  and Guddu were involved in
dacoity/gang or taken part in  any criminal activities prior to the occurrence
of the  present case. Learned amicus curiae further pointed out  that even the
one incident pressed into service by the  prosecution ended in acquittal. On the
other hand, the  learned senior counsel appearing for the State by pointing
various instances how the five persons were killed  mercilessly by these
accused, pleaded that no sympathy  or leniency should be afforded to these
persons and  prayed for confirmation of the death sentence as awarded  by the
Trial Court and confirmed by the High Court. We  have already quoted the
Constitution Bench decision in  Bachhan Singh (supra) and three-Judge Bench
decision  in Machhi Singh (supra) to the effect that in the case of  55

 murder, "life imprisonment is a rule and imposition of  death sentence is
an exceptional one" and the same  should come within the purview of
"rarest of rare  category". We have already noted that the accused
Mulla  is of the age 50 years and Guddu is of the age 30 years at  the time of
committing the offence in question. No  material was placed or available about
the family  background of these two accused and whether these  persons are
married or not and about the family  circumstance etc. Learned amicus curiae
fairly stated that  no family member ever approached during the entire
proceedings enquiring these appellants. The perusal of  the case records also
shows that no one is depending on  them and no family responsibility is on the
shoulders of  these accused persons.

50) Now, coming to their background as to the  criminality, the prosecution
pressed into service the  earlier incident relating to the offences of
abduction,  murder, mischief by firing led against these persons. The  56

 fact remained that ultimately both of them were acquitted  from those offences.
Admittedly, prosecution has not  placed any other material about their criminal
antecedents.

51) No doubt, the aggravating circumstances against the  appellants show that it
is a case of cold blooded  murdering of five persons including one woman of the
middle age, the unfortunate victims did not provoke or  resist. The murder of
five innocent persons were  committed for ransom which was executed despite the
fact  that the poor villagers were unable to pay the ransom as  demanded, the
accused knowing fully aware of their  inability and poverty of the victims.

52) As we have noted above, along with the aggravating  circumstances, it falls
on us to point to the mitigating  circumstances in the case. In this case, we
observe three  factors which we must take into account, 1) the length of  the
incarceration already undergone by the convicts;     57

 2) the current age of the convicts; and finally, 3)  circumstances of the
convicts generally.  53) As we have noted above, old age has emerged as a
mitigating factor since Bachhan Singh (supra). This  court in Swamy Shraddananda
v. State of Karnataka  (2008) 13 SCC 767 substituted death sentence to life
imprisonment since the convicts were 64 years old and  had been in custody for
16 years. Even in the present  case, one of the convicts is around 65 years old.
The  charges had been framed in 1999 and they have been in  custody since 1996.
They have been convicted by the  Sessions Court in 2005. Clearly, the appellants
have been  in prison for the last 14 years.

54) Another factor which unfortunately has been left  out in much judicial
decision-making in sentencing is the  socio-economic factors leading to crime.
We at no stage  suggest that economic depravity justify moral depravity,  but we
certainly recognize that in the real world, such  factors may lead a person to
crime. The 48th report of the  58

 Law Commission also reflected this concern. Therefore, we  believe, socio-
economic factors might not dilute guilt, but  they may amount to mitigating
circumstances. Socio-  economic factors lead us to another related mitigating
factor, i.e. the ability of the guilty to reform. It may not be  misplaced to
note that a criminal who commits crimes due  to his economic backwardness is
most likely to reform.  This court on many previous occasions has held that this
ability to reform amount to a mitigating factor in cases of  death penalty.

55) In the present case, the convicts belong to an  extremely poor background.
With lack of knowledge on the  background of the appellants, we may not be
certain as to  their past, but one thing which is clear to us is that they  have
committed these heinous crimes for want of money.  Though we are shocked by
their deeds, we find no reason  why they cannot be reformed over a period of
time.     59

 56) This Court in Dalbir Singh and others v. State of  Punjab (1979) 3 SCC 745
had considered the question of  the length of incarceration when death penalty
is reduced  to life imprisonment. It was held that:

 "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. 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 larger. This takes care of judicial
apprehensions that unless physically liquidated the culprit may at some remote
time repeat murder."  57) This Court in Subash Chander v. Krishan Lal
(2001) 4 SCC 458 considered the length of life  imprisonment, while going over
the precedents germane to  the question and observed as follows:

 "20. Section 57 of the Indian Penal Code provides that in calculating
fractions of terms of punishment of imprisonment for life shall be reckoned as
equivalent to imprisonment for 20 years. It does not say that the transportation
for life shall be deemed to be for 20 years. The position at law is that unless
the life imprisonment is commuted or remitted by appropriate authority under the
relevant provisions of law applicable in the case, a prisoners sentenced to life
imprisonment is bound in law to serve the   60

 life term in prison. In Gopal Vinayak Godse v. State of Maharashtra &
Others 1961 Cri L J 736a , the convict petitioner contended that as the term of
imprisonment actually served by him exceeded 20 years, his further detention in
jail was illegal and prayed for being set at liberty. Repelling such a
contention and referring to the judgment of the Privy Council in Pandit Kishori
Lal v. King Emperor 1944 (1) 72 LR IndAp this Court held:  "If so, the next
question is whether there is any provision of law whereunder a sentence for life
imprisonment, without any formal remission by appropriate Government, can be
automatically treated as one for a definite period. No such provision is found
in the Indian Penal Code, Code of Criminal Procedure or the Prisons Act. Though
the Government of India stated before the Judicial Committee in the case cited
supra that, having regard to s. 57 of the Indian Penal Code, 20 year's
imprisonment was equivalent to a sentence of transportation for life, the
Judicial Committee did not express its final opinion on that question. The
Judicial Committee observed in that case thus at p.10:  "Assuming that the
sentence is to be regarded as one of twenty years, and subject to remission for
good conduct, he had not earned remission sufficient to entitle him to discharge
at the time of his application, and it was therefore rightly dismissed, but in
saying this, their Lordships are not to be taken as meaning that a life sentence
must and in all cases be treated as one of not more than twenty years, or that
the convict is necessarily entitled to remission."  Section 57 of the
Indian Penal Code has no real bearing on the question raised before us. For
calculating fractions of terms of punishment the section provides that
transportation for life shall be regarded as equivalent to imprisonment for
twenty years. It does not say that transportation for life shall be deemed to be
transportation for twenty years for all purposes; nor does the amended section
which substitutes the words "imprisonment for life" for
"transportation for life" enable the drawing of any such all-embracing
fiction. A sentence of transportation for life or imprisonment for life must
prima facie be treated as transportation or imprisonment for the whole of the
remaining period of the convicted person's natural life."     61

      21. In State of Madhya Pradesh v. Ratan Singh & Ors. 1976 Cri L J 1192
this Court held that a sentence of imprisonment for life does not automatically
expire at the end of the 20 years, including the remissions. "The sentence
for imprisonment for life means a sentence for the entire life of the prisoner
unless the appropriate Government choses to exercise its discretion to remit
either the whole or a part of the sentence under Section 401 of the Code of
Criminal Procedure", observed the court. To the same effect are the
judgments in Sohan Lal v. Asha Ram & Others AIR 1981 SC 174a , Hagirath v.
Delhi Administration 1985 Cri L J 1179 and the latest judgment in Zahid Hussein
& Ors. v. State of West Bengal & Anr. 2001 Cri L J 1692 ."
Finally, this Court held that life imprisonment would  mean imprisonment for the
rest of the life of the convict,  unless the State Government remits the
sentence to 20  years. This position has been accepted by this Court on  various
occasions [See Shri Bhagwan v. State of  Rajasthan, (2001) 6 SCC 296; Jayawant
Dattatray  Suryarao v. State of Maharashtra, (2001) 10 SCC 109].   58) This
question came up again recently before this  Court in Ramraj @ Nanhoo @ Bihnu v.
State of  Chhattisgarh, 2009 (14) SCALE 533, where this Court  considered the
variance in precedents and ruled as  follows:

   62

 "15. What ultimately emerges from all the aforesaid decisions is that life
imprisonment is not to be interpreted as being imprisonment for the whole of a
convict's natural life within the scope of Section 45 of the aforesaid Code. The
decision in Swamy Shraddananda's case (supra) was taken in the special facts of
that case where on account of a very brutal murder, the appellant had been
sentenced to death by the Trial Court and the reference had been accepted by the
High Court. However, while agreeing with the conviction and confirming the same,
the Hon'ble Judges were of the view that however heinous the crime may have
been, it did not come within the. definition of "rarest of rare cases"
so as to merit a death sentence. Nevertheless,' having regard to the nature of
the offence, Their Lordships were of the view that in the facts of the case the
claim of the petitioner for premature release after a minimum incarceration for
a period of 14 years, as envisaged under Section 433A Cr.P.C., could not be
acceded to, since the sentence of death had been stepped down to that of life
imprisonment, which was a lesser punishment.



16. On a conjoint reading of Sections 45 and 47 of the Indian Penal Code and
Sections 432, 433 and 433A Cr.P.C., it is now well established that a convict
awarded life sentence has to undergo imprisonment for at least 14 years. While
Sections 432 and 433 empowers the appropriate Government to suspend, remit or
commute sentences, including a sentence of death and life imprisonment, a fetter
has been imposed by the legislature on such powers by the introduction of
Section 433A into the Code of Criminal Procedure by the Amending Act of 1978,
which came into effect on and from 18th December, 1978. By virtue of the non-
obstante clause used in Section 433A, the minimum term of imprisonment in
respect of an offence where death is one of the punishments provided by laws or
where a death sentence has been commuted to life sentence, has been prescribed
as 14 years. In the various decisions rendered after the decision in Godse's
case (supra), "imprisonment for life" has been repeatedly held to mean
imprisonment for the natural life term of a convict, though the actual period of
imprisonment may stand reduced on account of remissions earned. But in no case,
with the possible exception of the powers vested in the President under Article
72 of the Constitution and the power vested in the Governor under   63

     Article 161 of the Constitution, even with remissions earned, can a
sentence of imprisonment for life be reduced to below 14 years. It is thereafter
left to the discretion of the concerned authorities to determine the actual
length of imprisonment having regard to the gravity and intensity of the
offence. Section 433A Cr.P.C., which is relevant for the purpose of this case,
reads as follows:

    433A. Restriction on powers of remission or commutation in certain cases.-
Notwithstanding anything contained in Section 432, where a sentence of
imprisonment for life is imposed on conviction of a person for an offence for
which death is one of the punishment provided by laws or where a sentence of
death imposed on a person has been commuted under Section 433 into one of
imprisonment for life, such person shall not be released from prison unless he
had served at least fourteen years of imprisonment.

    17. In the present case, the facts are such that the petitioner is fortunate
to have escaped the death penalty. We do not think that this is a fit case where
the petitioner should be released on completion of 14 years imprisonment. The
petitioner's case for premature release may be taken up by the concerned
authorities after he completes 20 years imprisonment, including remissions
earned."  59) We are in complete agreement with the above dictum  of this
Court. It is open to the sentencing Court to  prescribe the length of
incarceration. This is especially  true in cases where death sentence has been
replaced by  life imprisonment. The Court should be free to determine  the
length of imprisonment which will suffice the offence  committed.

   64

 60) Thus we hold that despite the nature of the crime,  the mitigating
circumstances can allow us to substitute  the death penalty with life sentence.

61) Here we like to note that the punishment of life  sentence in this case must
extend to their full life, subject  to any remission by the Government for good
reasons.  62) For the foregoing reasons and taking into account all  the
aggravating and mitigating circumstances, we confirm  the conviction, however,
commute the death sentence into  that of life imprisonment. The appeal is
disposed of  accordingly.

  ..........................................J. (P. SATHASIVAM)

 ..........................................J. (H.L. DATTU)

NEW DELHI;

FEBRUARY 08, 2010.

   65

 66