Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suraj Verma And Anr vs State Of Chhattisgarh
2021 Latest Caselaw 2423 Chatt

Citation : 2021 Latest Caselaw 2423 Chatt
Judgement Date : 21 September, 2021

Chattisgarh High Court
Suraj Verma And Anr vs State Of Chhattisgarh on 21 September, 2021
            HIGH COURT OF CHHATTISGARH, BILASPUR
                                  Order Sheet
                                CRA No. 222 of 2013
1. Ramgopal @ Gopal S/o Ishwar Chandel Aged About 23 Years R/o Village
   Chherkadih , P.S. / P.O. / Tahsil Palari , Distt. Baloda Bazar - Bhatapara C.G. ,
   Chhattisgarh
2. Arun Nishad S/o Kashiram Aged About 19 Years R/o Village Balodi , P.S. /
   P.O./tahsil Palari , Distt. Baloda Bazar - Bhatapara C.G. , District : Balodabazar-
   Bhathapara, Chhattisgarh
3. Noharlal Dewangan S/o Shaturghnal Lal Aged About 26 Years R/o Village Balodi
   , P.S. / P.O./tahsil Palari , Distt. Baloda Bazar - Bhatapara C.G. , District :
   Balodabazar-Bhathapara, Chhattisgarh
                                                                      ---- Appellants
                                     Versus
• State Of Chhattisgarh S/o Through - The P.S. And Tah. Baloda Bazar In Distt.
  Balodabazar - Bhatapara C.G. , Chhattisgarh
                                                                    ---- Respondent

With

CRA No. 240 of 2013

1. Suraj Verma S/o Shri Munna Verma Aged About 19 Years R/o Village Chherakadih, Post Balodi, Ps Palari, Tah. And Distt. Baloda Bazar Bhatapara C.G. , Chhattisgarh

2. Hemant Kumar S/o Laharam Verma Aged About 19 Years R/o Village Chherakadih, Post Balodi, Ps Palari, Tah. And Distt. Baloda Bazar - Bhatapara C.G. , District : Balodabazar-Bhathapara, Chhattisgarh

---- Appellants Versus • State Of Chhattisgarh S/o Through Ps Baloda Bazar, Distt. Raipur Now Baloda Bazar - Bhatapara C.G.

---- Respondent With

CRA No. 288 of 2013 • Pandu @ Girwar S/o Jagdish Manikpuri Aged About 23 Years R/o Village Chherkadih, Thana Palari, Distt. Baloda Bazar Bhatapara C.G.

----Appellant Versus • State Of C.G. S/o Through Ps Palari, Baloda Bazar Tah. Baloda Bazar Distt. Raipur C.G.

---- Respondent

21-09-2021 Mr. Amiyakant Tiwari, Mr. Pragalbha Sharma, Mr. Shobhit Koshta and

Mr. Pushkar Sinha, counsel for the respective appellant/s.

Mr. Ravish Verma, GA for the State/respondent.

Heard on prayer for suspension of sentence and grant of bail filed by

the appellants. (Except Noharlal Dewangan).

At the outset it has been stated that one of the appellant Noharlal

Dewangan has been earlier released on bail upon suspension of sentence.

The appellants have been convicted under the impugned judgment of

conviction and order of sentence dated 23.02.2013 passed by the Additional

Sessions Judge, Balodabazar, CG in Sessions Trial No. 76/2012.

Learned counsel for the appellants would argue that the entire basis

for conviction of the appellant i.e. identification of the accused and recovery of

allegedly looted articles has not been supported by independent prosecution

witnesses of memorandum, recovery and identification of accused namely

Satish Kaushik (PW-12) and Dharmraj (PW-13). He would further submits that

both these witnesses in their cross-examination have stated that even before

identification parade, all the accused persons were shown to the five family

members including identifying witnesses Purnima (PW-9) and Madheshwari

(PW-10). Witnesses also say that the accused were brought handcuffed and

there is no evidence to show that at the time of identification, handcuffs were

removed. The witnesses have identified by touching the accused without

specifically stating on what basis they identified.

Second of submission learned counsel for the appellants is that the

independent witnesses of memorandum and seizure, namely, Satish Kaushik

(PW-12) and Dharmraj (PW-13) have not supported prosecution case and have stated that no statement was made by any of the accused regarding

they having committed offence with regard to keeping the allegedly looted

articles with them. Even, alleged recovery of the ornaments from the house in

the appellant have not been supported by these independent witnesses.

Therefore, the entire case of the prosecution has become extremely

doubtful and no conviction could be ordered. Lastly, it is submitted that the

appellants/accused have undergone more than 9 years and 5 months of jail

sentence till dates and therefore, at this stage, they may be granted bail.

On the other hand, learned State counsel would argue that the

conviction the appellant is based on reliable testimony of Executive

Magistrate (PW-15) who conducted identification parade and also the

evidence of victim Purnima (PW-9) and Madheshwari (PW-10) who have

proved not only identification of the accused but also identification of various

stolen articles and it has clearly come that not only the accused but the looted

articles were also mixed with similar person and articles therefore, not with

standing that the independent witnesses have not supported, other witnesses

of prosecution have proof the guilt of the appellant beyond doubt.

Taking into consideration the submission learned counsel for the

parties, particularly taking into consideration the submission that the

independent witnesses of prosecution Satish Kaushik (PW-12) and Dharmraj

(PW-13) have not supported the prosecution case, turned completely hostile

and had gone to the extent of stating that even before conducting

identification parade, all the accused persons were shown to the victim family

member/witnesses and further taking into consideration that the independent

witnesses have neither supported recording of memorandum statement nor

recovery of stolen articles at the instant of the appellant and that at this stage,

all the appellants have undergone more than 9 years and 5 months of jail

sentence, we are inclined to allow suspension application filed by appellants.

Accordingly, the appellant (Pandu @ Girwar, Ramgopal @ Gopal, Suraj

Verma, Hemant Kumar and Arun Nishad) shall be released on bail on each of

them furnishing a personal bond of Rs.25,000/- each along with two local

sureties of the like amount to the satisfaction of the concerned trial Court, for

their appearance before the concerned trial Court on 25th October, 2021 and

all such further dates as may be directed by the said Court, interval being not

less than 6 months, till final disposal of this appeal.

Post the appeal for final hearing.

Certified copy as per rules.

                               Sd/-                                           Sd/-
                  (Manindra Mohan Shrivastava)                        (Vimla Singh Kapoor)
                              Judge                                          Judge



Pawan Prajapati
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter