Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Panda Sahu vs State Of Chhattisgarh
2022 Latest Caselaw 7325 Chatt

Citation : 2022 Latest Caselaw 7325 Chatt
Judgement Date : 6 December, 2022

Chattisgarh High Court
Panda Sahu vs State Of Chhattisgarh on 6 December, 2022
                                          1

                                                                            NAFR
          HIGH COURT OF CHHATTISGARH, BILASPUR
                    CRA No. 11 of 2013

                                                      Reserved on 7-11-2022

                                                   Delivered on 06-12-2022

        Panda Sahu S/o Dhanuram Sahu Aged About 50 Years
        R/o Kurwa, P.S. Sahaspur Lohara, Dist. Kabirdham C.G.
                                                      ---- Appellant /Accused
                                      Versus
        State Of Chhattisgarh S/o Through P.S. Sahaspur Lohara,
        Dist. Kabirdham C.G.
                                                                ---- Respondent
                                   &
                            ACQA No. 76 of 2013

        Tokendra Kumar Janghel S/o . Late Bharat Janghel Aged
        About 35 Years R/o. Vill. Belgaon (Narmada), P.S.
        Chhuikhadan, Distt. Rajnandgaon C.G.,
                                                 ---- Appellant /complainant
                            Versus
    1. Uttam S/o . Chain Singh Sahu Aged About 32 Years R/o.
        Vill. Kamanbod, P.S. Sahaspur Lohara, Distt. Kabirdham
        C.G.                                                         ---- Accused
    2. The State Of C.G. Through The P.S. Sahaspur Lohara,
        Distt. Kabirdham C.G., District : Kawardha (Kabirdham),
        CG
                                                               ---- Respondents
---------------------------------------------------------------------------------------

For Appellant in Cr.A. No. 11/2013 :

Mr. Rahil Arun Kochar, Adv.

For appellant in ACQA No. 76/2013 :

Mr. Dashrath Prajapati, Adv.

For State :

Mr. Devesh Chandra Verma, GA For respondent No. 1 in Acq. A. No. 76/2013 :

Mrs. Indira Tripathi, Adv.

DB : Hon'ble Mr. Goutam Bhaduri & Hon'ble Mr. N.K. Chandravanshi, JJ

CAV JUDGMENT Per NK Chandravanshi, J

1. Since both the above appeals arise out of same

crime number and same sessions trial, they are heard together

and are being decided by this common judgment.

2. Both the appeals have been preferred against

judgment dated 21-12-2012 passed by the Sessions Judge,

Kabirdham (Kawardha), CG in Sessions Case No. 42/2011,

whereby the respondent No. 1 Uttam (of Acq. Appeal No.

76/2013) has been acquitted from the offences under Section

302 (twice) and Section 201 of the Indian Penal Code

(hereinafter referred to as "IPC") (twice) and appellant Panda

Sahu (of Cr. A. No. 11/2013) has been convicted and

sentenced as under :-

Sr. Conviction for Sentence                Fine       Default clause
      Offence u/S.                         sentence
No.
1     302/34 of IPC Imprisonment Rs. 2,000/- RI             for   six
      (twice)           for life (twice)   (twice)    months (twice)


2.    201/34 of IPC RI for 7 years Rs. 1,000/- RI           for   six
      (twice)           (twice)      (twice)     months

All the substantive jail sentences have been

directed to run concurrently.

3. Facts of the case, in brief, are that on 7-1-2011,

Bharat Janghel (deceased) and Meghnath Yadav (deceased)

had gone from their village Belgaon to village Kurva on

motorcycle bearing Registration No. CG 04 CD 2331 to meet

Gomukh and Anjor Sahu. When they did not return, then on

17-1-2011, missing report No. 01/2011, about them was

registered in Rojnamchasanha (Ex. P-25-C) of PS Chhuikhadan,

and later, on written complaint (Ex. P-26) made by Tokendra

(P.W. 25), son of Bharat Janghel, FIR bearing Crime No.

36/2011 (Ex. P-26-A) was registered under Section 365 of IPC

against unknown persons. Since no possibility of kidnapping was

found by police, therefore, Closure report (Ex. P-27) was

submitted. It is said that in respect of missing report of said

persons, Gomukh Sahu and Anjor Sahu had been called by the

police of PS Chhuikhadan and due to fear of being caught, in the

intervening night of 5th - 6th of February, 2011, they i.e. Gomukh

Sahu and Anjor Sahu committed suicide by consuming

pesticides. In this regard, merg No. 3/2011 and 4/2021 were

registered in PS Lohara, Distt. Kawardha and closure report

Ex. P-27 was filed by the police.

3.1 During merg inquiry, on the basis of public

discussion and information received from informant, cleaning of

casing pipe of tube well situated in the agricultural field of

appellant Panda Sahu was done on 5-3-2011, wherein pieces of

rotten flash, hair, pieces of bones, pieces of clothes, etc. were

recovered from casing pipe of tube well. Unnumbered merg

report (Ex. P-28) and numbered merg (Ex. P-28A) were

registered. Panchnama of place of occurrence Ex. P-6 and

recovery memo of aforesaid articles vide Ex. P-8 and Ex. P-32

were prepared on 5-3-2011 by the police. Vide Ex. P-9-A,

inquest report of body parts was prepared. PM report vide Ex.

P-51/52 was received. Aforesaid articles recovered from casing

pipe of tube well were found to be of deceased Bharat Janghel.

On the basis of Merg report and PM report, FIR Ex. P-59 bearing

Crime No. 57/2011 was lodged on 24-3-2011 against Gomukh

and Anjor Sahu.

3.2 During investigation, appellant Panda Sahu on

6-4-2011 vide disclosure memo (Ex. P-33) disclosed that he

along with Gomukh, Anjor and Uttam had murdered Bharat

Janghel and Meghnath by means of axe and carpenter axe and

after cutting the body of Bharat Janghel into pieces, they had put

the pieces of dead body in casing pipe of tube well situated in the

filed of appellant Panda Sahu and had buried dead body of

Meghnath by keeping it in a sack, at Amalidih Khar beside

Koelari Jhori (nala) near mangrove of Bodhi Sahu. He also

disclosed that by damaging the motorcycle bearing No. CG 04

CD 2331 by separating its parts, the same has been buried in the

Badi situated in the backyard of house of Uttam Sahu. On the

basis of disclosure statement of appellant Panda Sahu, dead

body of Meghnath and damaged motorcycle /parts thereof were

recovered from above places. Dead body was identified as body

of Meghnath Yadav. Merg report Ex. P-54 was registered after

recovery of dead body of Meghnath, inquest report of dead body

was prepared, post mortem was got done vide Ex. P-52. On

15-4-2011, memorandum statement of accused Uttam Sahu was

also recorded vide Ex. P-23, who also stated the facts as has

been disclosed by appellant Panda Sahu vide seizure memo

Ex. P-24. Carpenter axe, spanners were seized, DNA test was

also got conducted on remains of dead body and on dead body

recovered near nala, which were reported to be dead body of

Bharat Janghel and Meghnath respectively. Report of DNA test

is Ex. P-70. FSL report was also received about other seized

articles.

3.3 After completion of investigation, charge sheet was

filed in the Court of Judicial Magistrate First Class, Kawardha,

Distt. Kabirdham, who in turn committed the case to the Court of

Session. Thereafter, case was tried by the Sessions Court.

4. Charges under Section 302, in alternate, 302/34, of

IPC (twice), and Section 201, in alternate, 201/34 of IPC (twice)

were framed against both the accused persons, which were

denied by them. To bring home the guilt of the accused persons,

prosecution examined as many as 27 witnesses. Statement

under Section 313 of the Cr.P.C. were also recorded, in which

they denied the circumstances appearing against them and

pleaded not guilty. But, they admitted DNA test report Ex. P-70.

Each of the accused persons examined one defence witness in

support of their defence.

5. After hearing both the parties, learned Sessions

Judge acquitted accused Uttam Sahu from all the charges and

convicted the appellant Panda Sahu, as stated in para 2 of this

judgment, which is assailed by the appellants in these appeals.

6. Learned counsel for the appellant Panda Sahu

would submit that there is no direct evidence against the

appellant in the case. Prosecution case rests only on

circumstantial evidence. It is further submitted that in this case,

there is only one incriminating circumstance adduced against

appellant Panda Sahu, which is alleged to be disclosure

statement recorded on 6-4-2011 (Ex. P-33), on the basis of

which, dead body of Meghnath Yadav and damaged motorcycle /

parts thereof, were said to be recovered. It is further submitted

that appellant has been convicted for murder of Bharat Janghel

also, but as per case of prosecution itself, alleged rotten flesh of

human, bones, clothes, etc., which are said to be of Bharat

Janghel, had been recovered from casing pipe of tube well on

5-3-2011 and Panchnama Ex. P-6, recovery memo Ex. P-8 and

recovery memo Ex. P-32 had also been prepared on 5-3-2011,

whereas memorandum statement Ex. P-33 of appellant Panda

Sahu was recorded after one month i.e. on 6-4-2011, thus

aforesaid recovery had been made one month prior to alleged

disclosure statement of appellant Panda Sahu. Although on the

basis of memorandum statement, alleged damaged motorcycle,

in which both the deceased had gone, was recovered, but only

on that basis, appellant Panda Sahu cannot be held responsible

for act of murder of Bharat Janghel, therefore, impugned

judgment of conviction of appellant Panda Sahu is perse illegal,

as the same is without any iota of evidence.

6.1 Learned counsel would further submit that so far as

conviction of appellant Panda Sahu for murder of Meghnath

Yadav is concerned, there is only one incriminating circumstance

that allegedly, his dead body and damaged motorcycle/parts

thereof bearing registration No. CG 04 CD 2331, in which

deceased persons had gone from their village on 7-1-2011,

were recovered from the place shown/disclosed by appellant

Panda Sahu, but as per evidence and documents of prosecution

itself, places from where dead body of Meghnath and damaged

motorcycle/parts thereof were recovered, are open places, which

are accessible to one and all.

6.2 It is further submitted by learned Defence Counsel

that Dudasan Ram Verma (P.W. 7) has deposed that as per

paper news, after one week from recovery of remains of dead

body of Bharat Janghel, the dead body of Meghnath Yadav and

motorcycle were recovered, Kanshu Yadav (P.W. 8) who is

brother of deceased Meghnath Yadav has also deposed in his

deposition that when the dead body of Meghnath was found,

police had taken Panda Sahu from the spot and no one has told

police about dead body of Meghnath. Rajjelal Sahu (P.W. 15)

who is driver of JCB, has clearly stated in his deposition that on

instruction of police, he dug two places at village Kurva, where

they did not find anything and on third place, they found dead

body (of Meghnath) in a sack. Tokendra (P.W. 25), who is son of

deceased Bharat Janghel has deposed in para 12 that he had

gone along with Rakesh, Bheshaj, police personnel and various

other villagers, to Badi of Uttam situated at village Kamanbod,

where on the basis of suspicion, Badi of Uttam Sahu was dug,

from where parts of motorcycle were recovered vide seizure

memo Ex. P-35. Thus, aforesaid evidence shows that police

were already aware about the places from where dead body of

Meghnath and damaged motorcycle / parts thereof, were alleged

to have been recovered, that too, from open place. Therefore, it

has not been proved beyond reasonable doubt that dead body of

Meghnath and motorcycle/parts thereof were recovered at his

behest. It is further submitted that even police have not prepared

any recovery panchnama or seizure memo of dead body of

Meghnath from alleged place. Any motive of appellant Panda

Sahu for alleged crime has also not been proved by the

prosecution. Therefore, in view of above facts and evidence, the

impugned judgment deserves to be set aside, so far as it relates

to conviction of appellant Panda Sahu.

6.3 In this regard, he relied on judgment rendered by

Hon'ble Supreme Court in the case of Kaliram -v- State of

Himachal Pradesh [(1973) 2 SCC 808] and Sharad

Birdhichand Sarda -v- State of Maharashtra [(1984) 4 SCC

116].

7. Per contra, learned counsel appearing for the State

submits that prosecution has fully established the case, as dead

body of Meghnath and motorcycle were recovered on the basis

of disclosure statement made by appellant Panda Sahu. He

further submits that remains of dead body and other articles of

Bharat Janghel were also recovered from where they had been

concealed, as he has stated in his disclosure statement.

Particularly, damaged motorcycle by which, both the deceased

persons had gone, has been recovered at the instance of

appellant Panda Sahu. These facts have been proved by ocular

evidence which are well supported by documentary evidence

adduced by the prosecution. It is next submitted that from the

evidence available on record, incriminating circumstances have

been proved beyond reasonable doubt against the appellant, as

such, the appeal is liable to be dismissed.

8. Learned counsel appearing for the appellant

Tokendra in Acq. Appeal No. 76/2013 would submit that while

acquitting accused Uttam Sahu, learned Sessions Judge has not

appreciated the evidence properly as motorcycle bearing

Registration no. CG 04 CD 2331 has been seized from Badi

situated in the backyard of accused Uttam Sahu and his

involvement has also been shown in memorandum of appellant

Panda Sahu, who has been convicted by learned Sessions

Judge. Therefore, the order of acquittal passed by learned

Sessions Judge in respect of accused Uttam deserves to be set

aside and he may also be convicted for the offence charged

against him.

9. Learned counsel for the respondent No. 2 Uttam

Sahu would support the judgment of acquittal passed by learned

Sessions Judge.

10. We have heard learned counsel for the parties at

length and perused the record of the Court below with utmost

circumspection.

11. The law with regard to conviction in cases based on

circumstantial evidence has been very well crystallized in the

celebrated case of Hanumant, son of Govind Nargundkar v.

State of Madhya Pradesh [(1952) 2 SCC 71]. A three-Judge

Bench of Hon'ble Supreme Court, in this regard, observed thus:

"It is well to remember that in cases where the evidence is of a circumstantial nature, the circumstances from which the conclusion of guilt is to be drawn should in the first instance be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it

must be such as to show that within all human probability the act much have been done by the accused."

12. In the case of Sharad Birdhichand Sarda v. State

of Maharashtra (supra), Hon'ble Supreme Court observed thus:

"153. A close analysis of this decision would show that the following conditions must be fulfilled before a case against an accused can be said to be fully established:

(1) the circumstances from which the conclusion of guilt is to be drawn should be fully established.

It may be noted here that this Court indicated that the circumstances concerned "must or should" and not "may be" established. There is not only a grammatical but a legal distinction between "may be proved" and "must be or should be proved" as was held by this Court in Shivaji Sahabrao Bobade v. State of Maharashtra [(1973) 2 SCC 793] where the observations were made :

"Certainly, it is a primary principle that the accused must be and not merely may be guilty before a court can convict and the mental distance between 'may be' and 'must be' is long and divides vague conjectures from sure conclusions."

(2) the facts so established should be consistent only with the hypothesis of the guilt of the accused, that is to say, they should not be explainable on any other hypothesis except that the accused is guilty,

(3) the circumstances should be of a conclusive nature and tendency,

(4) they should exclude every possible hypothesis except the one to be proved, and

(5) there must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and must show that in all human probability the act must have been done by the accused.

154. These five golden principles, if we may say so, constitute the panchsheel of the proof of a case based on circumstantial evidence."

13. Further referring aforesaid case laws, Hon'ble

Supreme Court in Lochan Shrivas -v- The State of

Chhattisgarh [2021 SCC Online SC 1249] has held as below in

para 16 :-

"16. As has been held by this Court, in a case of circumstantial evidence, before the case can be said to be fully established against an accused, it is necessary that the circumstances from which the conclusion of guilt is to be drawn, should be fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. They should not be explainable on any other hypothesis except that the accused is guilty. The circumstances should be of a conclusive nature and tendency. They should exclude every hypothesis except the one to be proved. There must be a chain of evidence so complete as not to leave any reasonable ground for the conclusion consistent with the innocence of the accused and

must show that in all human probabilities, the act must have been done by the accused."

14. Reverting to the instant case, Tokendra (P.W. 25) is

son of deceased Bharat Janghel. He has deposed in his

deposition that on 7-1-2011, his father and his uncle Meghnath

had gone to village Kurva in Hero Honda Splendor motorcycle of

his maternal grant-father D.R. Verma (P.W. 7), whom Meena Bai

(P.W. 3), wife of Meghnath, had seen, but they did not return and

despite being searched, they could not trace them. He has

further stated that on 5-3-2011, police dug tube well of appellant

Panda Sahu through compressor machine, from which slippers,

clothes, sweater, rotten flesh like human, towel, etc. were

recovered. In this regard, panchnama of place of incident Ex. P-

6, recovery memo Ex. P-8 and Ex. P-32 were prepared by police.

He has further deposed that police also got dug field (Badi) of

Uttam through JCB machine, from where, damaged motorcycle/

parts thereof in open condition along with documents were

recovered, by which, his father and uncle had gone. In this

regard, seizure memo Ex. P-35 and memo of identification Ex.

P-18 were prepared by the police. Kansu Yadav (P.W. 8),

Nagdas (P.W. 10), Abdul Hamid Rizavi (P.W. 21), Rakesh

Janghel (P.W. 22) are respective witnesses of aforesaid

documents, which they have supported in their deposition.

15. Prithvi Dubey (P.W. 26) is the Investigating Officer of

the case. He has stated in his deposition that in respect of death

of Gomukh and Anjor Sahu, merg report Ex. P-20 and Ex. P-21

respectively were registered by him. During aforesaid merg

inquiry, he came to know that in respect of missing report No.

1/2011, deceased Gomukh and Anjor Sahu had been called by

police of police station Chhuikhadan, thereafter they were found

dead on 6-2-2011. He has further deposed that on the basis of

public discussion and information received from informant, after

getting necessary approval, tube well of appellant Panda Sahu

was got cleaned, in which rotten flesh, bones, clothes, sweater

were recovered. In this regard, recovery panchnama Ex. P-32,

Ex. P-8 and memo of place of incident Ex. P-6 were prepared by

him, which has been supported by the witnesses namely

Tokendra, Nagdas and others, as has been stated above.

15.1 Prithvi Dubey (P.W. 26) has further deposed that in

respect of remains / articles seized from the tube well, merg

report Ex. P-28 and P-28A were lodged. Inquest report Ex. P-9A

was prepared and post mortem report Ex. P-51 was received. He

has further stated that articles came out from the tube well were

identified by Tokendra (P.W. 25) as articles of his father Bharat

Janghel, which is well supported by Tokendra also.

15.2 Investigating Officer Prithvi Dubey (P.W. 26) has

proved in his deposition that vide Ex. P-15 he had sent rotten

flesh, hairs, bones, clothes and other articles for post mortem /

examination.

15.3 Prithvi Dubey (P.W. 26) has deposed in his Court

statement that on 6-4-2021, on being dug through JCB machine,

at Amalidih Khar beside Koelari Jhori (nala) near mangrove of

Bodhi Sahu, dead body of Meghnath, kept in a sack, was

recovered, he lodged Dehati Nalishi (Ex. P-54) in this regard. He

has also stated that dead body was identified as dead body of

Meghnath, by his brother (P.W. 8 Kanshu Ram) through jacket

worn by the dead body. In this regard, memo of identification Ex.

P-19 was prepared. He has also prepared inquest report vide Ex.

P-15-A and sent dead body of Meghnath vide Ex. P-31 for post

mortem. These facts have been proved by Kanshu Ram (P.W.

8), Rakesh Janghel (P.W. 22), Nagdas (P.W. 10), Bheshaj Ram

Janghel (P.W. 20) who are witnesses of Ex. P-19 and Ex. P-15A.

Ex. P-11 is spot map prepared by Investigating Officer Prithvi

Dubey and Ex. P-14 is Patwari Naksha prepared by Patwari

Ashok (P.W. 16), which they have also proved in their statement.

In these documents also, place of recovery of dead body of

Meghnath has been shown beside Nala (Koelari Jhori).

16. Dr. Rajkumar Singh (P.W. 27), Professor, Medical

College, Raipur conducted post mortem of remains of body parts

and examined clothes recovered from tube well. He has deposed

that in this regard two sealed packets were received, small

packet was not opened as the same contained mud/soil. On

opening of big packet, 9 packets were found which contained

various bones of ribs, vertebrae, scapula, tissues, articles

appears to be pieces of underwear, sandow banyan, chappal, full

pant, full shirt and sweater. He has stated in his statement that

on being examined, sharp cuts with slicing effect were found over

bones, broken effect were also found in two of the thoracic

vertebrae, such sharp cut were also found on various places of

sweater, full pant and full shirt. He preserved bone pieces for

DNA profiling and other articles for identification and FSL

examination. He has opined that aforesaid bones were found to

be of male human and multiple sharp cuts present on the bones

and clothes were caused by sharp and hard object(s), but he

could not have opined that whether they were caused during life

or after death, but he has further opined that if they were caused

during life, they were sufficient to cause death and then homicidal

in nature. He has proved in his statement, detailed post mortem

report Ex. P-51 prepared by him.

16.1 Dr. Rajkumar Singh (P.W. 27) also conducted post

mortem over body of deceased Meghnath and has proved post

mortem report Ex. P-52, wherein he has stated that 11 lacerated

wounds were found on various parts of body of the deceased

including vital parts coupled with various fractures. He has

opined that multiple injuries present on the dead body were

caused by hard and blunt object and some of injuries were

caused by hard and sharp object, which were sufficient to cause

death, if inflicted during life and nature of death would be

homicidal. He also preserved bones of both the dead bodies for

DNA profiling and viscera for chemical examination.

17. DNA test report (Ex. P-70), which has been admitted

by the appellant Panda Sahu, proves that rotten flesh, bones and

clothes, etc. excavated and seized from tube well of field of

appellant Panda Sahu was dead body of Bharat Janghel and

dead body recovered in a sack from Amalidih Khar beside

Koelari Jhori (nala) near mangrove of Bodhi Sahu was dead body

of Meghnath.

18. The manner in which dead body of Bharat Janghel

was disposed of /cut into pieces and injuries caused over body of

deceased Meghnath, as has been proved by Dr. Raj Kumar

Singh (P.W. 27) and also the manner in which dead bodies of

both the deceased were buried, proves that nature of death of

both the deceased was homicidal.

19. So far as the issue, as to whether homicidal death of

both deceased namely Bharat Janghel and Meghnath were

caused by appellant Panda Sahu, is concerned, Prithvi Dubey

(P.W. 26) has stated in his deposition that after merg inquiry, he

lodged FIR bearing Crime No. 57/2011 under Section 302, 201,

34 of the IPC against Gomukh Sahu and Anjor Sahu. As per

prosecution, both these persons committed suicide by consuming

pesticides. He has further deposed that during investigation, on

6-4-2011, appellant Panda Sahu was taken into custody and was

interrogated, in which, he stated vide Ex. P-33 thus :-

"eSa xzke dq:ok esa jgrk gWaw A fdlkuh dke djrk gWWw A xkseq[k ,oa vatksj

lkgw esjs nkekn gSa] rFkk mRre lkgw] xkseq[k lkgw dk HkkbZ gS A fnukad

[email protected]@2011 dh jkf= esa] esjs [ksr ds V~;wc csy esa ge pkjksa us xzke

csyxkWo ds Hkjr ta?ksy o es?kukFk ;kno dk udyh lksuk [kjhnus dh ckr

dks ysdj >xM+k gks x;k A rc ge pkjksa us Hkjr ta?ksy dks ihNs rjQ ls

flj esa Vafx;k ls ekjdj gR;k dj fn;s A rHkh es?kukFk ;kno gs Hkxoku

cpkvks dgdj Hkkxus yxk ftls nkSM+kdj Vafx;k ls ekjdj gR;k dj

fn;s A Hkjr ta?ksy ds 'ko dks clqyk ls VqdM+k&VqdM+kdj V~;wc csy ds

dsflax ikbZi esa Mky fn;s Fks A rFkk es?kukFk ;kno ds 'ko dks cksjk esa

Hkjdj veyhMhg [kkj esa cks/kh lkgw ds vke cxhpk ikl dks;ykjh >ksjh

ds tehu esa nQu dj fn;s rFkk eksVj lk;dy ghjks gks.Mk LIys.Mj

Iyl dz- lh-th- 04 C.D. 2331 dks ikuk isafpl ls [kksydj {kfr xzLr dj

mRre lkgw ds ?kj ds ihNs ckM+h ds tehu esa xM+k fn;s gSa A Hkjr ta?ksy

ds ikl fey 2]00][email protected]& #- dks ckn esa caVokjk djsxsa dgdj xkseq[k o

vatksj vius ikl j[ks Fks A ftl Vafx;k ls gR;k fd;s gSa] mls xkseq[k

vius ikl j[kk Fkk A rFkk clqyk o ikuk] isafpl dks mRre lkgw j[kk

gS A fnukad 5] [email protected]@2011 ds njE;kuh jkf= esa xkseq[k o vatksj lkgw

Lo;a tgj ihdj ej x;s gSa A pyks eS mDr eksVj lk;dy o es?kukFk

;kno ds 'ko dks cjken djk nsrk gWwA"

20. Prithvi Dubey (P.W. 26) has further deposed that on

6-4-2011, at the instance of appellant Panda Sahu, beside

Koelari Jhori situated near mangrove of Bodhi Sahu was dug

through JCB machine, from where, rotten dead body of Meghnath

was recovered and Badi situated in the backyard of house of

accused Uttam Sahu at village Kamanbod, when was dog,

damaged Hero Honda motorcycle/parts thereof bearing Regd.

No. CD 04 CD 2331 was recovered and the same was identified

by Tokendra Janghel (P.W. 25) saying that by the same

motorcycle, his father Bharat Janghel had gone. These facts

have been well supported by Bheshaj Ram Janghel (P.W. 20)

and Rakesh Janghel (P.W. 22) who are witnesses of disclosure

statement Ex. P-33 and recovery memo of motor cycle / parts

thereof Ex. P-35. Nothing has been brought in their cross-

examination to disbelieve their such statements.

21. Kanshuram (P.W. 8) has also stated that Tokendra

had identified the motorcycle. They have proved memorandum of

identification of damaged motorcycle (Ex. P-18) in their

statements. Charan Sahu (P.W. 4) and Krishna Sahu (P.W. 6)

have deposed that in the intervening night, when they were

present in the agricultural field of Krishna Sahu (P.W. 6) for

watering the field, they heard the noise of beating and 'Save God,

Save God' coming towards Amalidih Khar, where tube wells/

bore of Panda Sahu, Mehatar and Gomukh are situated. They

have also stated that due to fear, they came to village and after

taking Jhaduram, when they were again going to agricultural

field, then they had seen appellant Panda Sahu near pond and

on being inquired, he stated that he had gone for nature's call.

Thus, as per evidence adduced by the prosecution, 3

incriminating circumstances emerge against the appellant Panda

Sahu in respect of crime in question, which are as follows :-

(i) In the intervening night, Charan Sahu (P.W. 4) and

Krishna Sahu (P.W. 6) heard noise of beating and 'Save

God, save God' coming towards the tube well situated in

the field of appellant Panda Sahu and they had seen him in

the night near pond;

ii. Remains of dead body of Bharat Janghel were

recovered from tube well situated in the field of appellant

Panda Sahu; and

(iii) On disclosure statement made by Panda Sahu,

dead body of deceased Meghnath and damaged

motorcycle / parts thereof, bearing Regd. No. CG 04 CD

2331 were recovered from the place shown by him in

disclosure statement Ex. P-33.

22. So far as the first 2 incriminating circumstances

appearing against appellant Panda Sahu are concerned, Krishna

Sahu (P.W. 6) has stated that, towards the place from where the

noise of beating and 'Save God, save God' were coming, tube

wells of others like Mehatar, Gomukh are also situated, therefore,

only on the basis of hearing aforesaid noise, it cannot be

conclusively held that the noise was coming particularly from the

tube well situated in the field of appellant Panda Sahu. Although

the agricultural field where the tube well from where remains of

dead body of Bharat Janghel were recovered is said to be of

appellant Panda Sahu, but Nag Das (P.W. 10) who is Kotwar of

village Kurva, Tokendra (P.W. 25) and Ram Kumar (D.W. 1) who

is also a resident of village Kurva have deposed that Panda Sahu

had given that agricultural field to his son-in-law Gomukh (who

has committed suicide) and Gomukh was using that tube well.

More over, that tube well was situated in agricultural field which

was accessible to one and all, hence it cannot be held that

appellant Panda Sahu is involved in committing murder of

deceased Bharat Janghel and concealing remains of his dead

body in the tube well.

23. Like wise, as per deposition of Charan Sahu (P.W.

4) and Krishna Sahu (P.W. 6), on being inquired by them,

appellant Panda Sahu explained them that he had gone for

nature's call. He was found near the pond of village and it is

common fact that villagers used to go to attained natures call

near such place. These witness have also not stated any

incriminating fact that he was under any fear or they had seen

any blood stain etc. on his clothes or he was having any weapon,

therefore, seeing him in the intervening night near pond by

aforesaid witnesses is also not found to be an incriminating

circumstance against appellant Panda Sahu for commission or

his involvement in the alleged crime.

24. So far as 3rd incriminating circumstance is

concerned, it is the case of prosecution itself that remains of

dead body of Bharat Janghel were recovered on 5-3-2011,

whereas memorandum statement of appellant Panda Sahu (Ex.

P-33) was recorded on 6-4-2011 i.e. prior to one month, before

his disclosure statement. As per statement of Prithvi Dubey (P.W.

26), Uttam (acquitted co-accused/respondent No. 2 in acquittal

appeal No. 76/2013) had made disclosure statement (Ex. P-23)

on 15-4-2011 i.e. after more than one month of recovery of

remains of dead body of Bharat Janghel, that too, 9 days after

disclosure statement of appellant Panda Sahu and carpenter axe

& spanner etc. seized vide Ex. P-24 at his behest from the house

of his father-in-law are articles of common use & no blood stain

found reported on carpenter axe in FSL report Ex. P-69. Thus, it

is apparent that remains of dead body of Bharat Janghel were

neither recovered at the behest of appellant Panda Sahu nor

acquitted co-accused Uttam Sahu. Although damaged Hero

Honda Splendor motorcycle was recovered on the basis of

memorandum statement of appellant Panda Sahu, but only on

the basis of this evidence, he cannot be held guilty for committing

murder of Bharat Janghel as except this, there is no other

evidence against him to implicate for murder of Bharat Janghel.

Alleged damaged motorcycle was recovered well before

memorandum statement of Uttam Sahu, therefore, he also

cannot be held guilty for committing murder of Bharat Janghel.

Hence, the judgment of conviction and order of sentence passed

by learned Sessions Judge against appellant Panda Sahu for

committing murder of Bharat Janghel and concealment of his

dead body/ evidence of murder, is not found to be in accordance

with the evidence available on record. Hence, the same is not

sustainable. But, impugned judgment of acquittal of accused

Uttam Sahu passed by learned Sessions Judge is found to be

just and proper.

25. Now, so far as involvement of appellant Panda Sahu

in committing murder of Meghnath is concerned, there is only

one incriminating circumstance remains against him, that at his

instance, dead body of Meghnath Sahu and damaged

motorcycle/ parts thereof were recovered, which has been

assailed by learned counsel for the appellant on the ground that

the same is from open places accessible to one and all. In this

regard, Hon'ble Supreme Court in the case of State of HP -v-

Jeet Singh [(1999) 4 SCC 370] has observed as under :-

"26. There is nothing in Section 27 of the Evidence Act which renders the statement of the accused inadmissible if recovery of the articles was made from any place which is "open or accessible to others". It is a fallacious notion that when recovery of any incriminating article was made from a place which is open or accessible to others, it would vitiate the evidence under Section 27 of the Evidence Act. Any object can be concealed in places which are open or accessible to others. For example, if the article is buried in the main roadside or if it is concealed beneath dry leaves lying on public places or kept hidden in a public office, the article would remain out of the visibility of others in normal circumstances. Until such article is disinterred, its hidden state would remain unhampered. The person who hid it alone knows where it is until he discloses that fact to any other person. Hence, the crucial question is not whether the place was accessible to others or not but whether it was ordinarily visible to others. If it is not, then it is

immaterial that the concealed place is accessible to others."

26. Following aforesaid observation, Hon'ble Supreme

Court in the case of Lochan Srivas (supra) has held that "It

could thus be seen that this Court has held that what is relevant

is not whether the place was accessible to others or not, but

whether it was ordinarily visible to others. If the place at which

the article hidden is such where only the person hiding it knows

until he discloses that fact to any other person, then it will be

immaterial whether the concealed place is accessible to others."

27. In the instant case, it has been proved that dead

body of Meghnath and damaged motorcycle/ parts thereof were

recovered from the place shown by the appellant Panda Sahu,

which were buried beneath the land and they were recovered

after digging that place through JCB machine, which has also

been proved by JCB Machine driver Rajjelal Sahu (P.W. 15) and

other witnesses. Thus, considering the aforesaid observation

made by Hon'ble Apex Court, only because those places are

open and accessible to one and all, appellant Panda Sahu

cannot be exonerated from aforesaid incriminating circumstance

appear against him. Hence, argument advanced by his counsel

is not sustainable so far as concealment of dead body of

Meghnath is concerned.

28. The statement of Dudashan Ram Verma (P.W. 7),

that a week after recovery of dead body of Bharat Janghel, dead

body of Meghnath was recovered, is based only on news of

newspaper, he is neither a witness of recovery of dead body of

Bharat Janghel nor dead body of Meghnath and damaged

motorcycle also, therefore, his statement in this regard is

worthless. Although Tokendra (P.W. 25) has stated in his

deposition that on the basis of doubt, field (Badi) of accused

Uttam Sahu was dug, from where, damaged motorcycle/ parts

thereof were recovered, but investigating officer Prithvi Dubey

(P.W. 26), witnesses Bheshaj Ram Janghel (P.W. 20) and

Rakesh Janghel (P.W. 22) have specifically deposed that on the

basis of disclosure statement Ex. P-33 of appellant Panda Sahu,

damaged motorcycle/ parts thereof were recovered vide Ex. P-35

from the place shown by appellant Panda Sahu, therefore, only

on the basis of aforesaid statement of Tokendra (P.W. 25),

recovery of damaged motorcycle/ parts thereof at his behest

cannot be disbelieved. Since recovery of dead body of Meghnath

and damaged motorcycle/ parts thereof, were made from the

place shown by appellant Panda Sahu, therefore, who are the

owner / possessor of such place is immaterial.

29. Although recovery/seizure memo of dead body of

Meghnath was not prepared, but in inquest report Ex. P-15-A of

Meghnath, identification memo Ex. P-19 of his dead body, merg

report Ex. P-54 and spot map Ex. P-11, which have been proved

by Investigating Officer Prithvi Dubey (P.W. 26) and witnesses of

aforesaid documents, that dead body of Meghnath was

recovered from the place shown by the appellant Panda Sahu by

digging that place through JCB machine, therefore, non-

preparation of recovery / seizure memo in this regard is not found

fatal to the case of prosecution.

30. In the statement recorded under Section 313 of the

Cr.P.C., though, aforesaid incriminating circumstances have

been put to the appellant Panda Sahu, but he has not offered any

explanation except saying that it was wrong and false. Hence, on

the basis of evidence available on record, it is proved that the

dead body of Meghnath and damaged motorcycle, by which they

had gone from their village was recovered at his behest. But only

on the basis of these evidence, it cannot be held proved that

appellant Panda Sahu has committed murder of Meghnath or he

is involved in his murder, because in this regard, no other

material evidence or circumstance has been proved by

prosecution. Recovery of dead body and damaged motorcycle at

his behest shows possibility of his involvement, but it is also

possible that he might be involved in aforesaid crime after act of

murder and only for concealment of evidence/dead body and

motorcycle. It is golden principle of criminal jurisprudence, that

only on the basis of possibility and probability, any person cannot

be convicted. Moreover, as per statement of Suresh Yadav (P.W.

9), both the deceased had told him that they were going to meet

Gomukh and Anjor Sahu at village Kurva. It is also pertinent to

mention here that any motive of appellant Panda Sahu for

causing murder of Meghnath has also not been proved.

31. In the case of Kaliram (supra), Hon'ble Supreme

Court has observed in para 25 as under :-

"25. Another golden thread which runs through the web of the administration of justice in criminal cases is that if two views are possible on the evidence adduced in the case, one pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted. This principle has a special relevance in cases wherein the guilt of the accused is sought to be established by circumstantial evidence."

32. Thus, only on the basis of one incriminating

circumstantial evidence, that at the instance of appellant Panda

Sahu, dead body of Meghnath and damaged motorcycle were

recovered, it cannot be held beyond reasonable doubt that he

committed murder or he is involved in the act of murder of

Meghnath.

33. In view of aforesaid discussion, we find that offence

against the appellant Panda Sahu under Section 302 of IPC

(twice) for commission of murders of Bharat Janghel and

Meghnath, is not found proved, but since at his instance, dead

body of Meghnath and damaged motorcycle were recovered,

hence we find that he has rightly been convicted and sentenced

under Section 201/34 of IPC for concealment of evidence

(motorcycle) of offence of murder of Meghnath, but his conviction

and sentence under Section 201/34 of IPC for concealment of

evidence (motorcycle) of murder of Bharat Janghel is not

sustainable and the same is set aside.

34. Resultantly, the Criminal Appeal No. 11/2013

preferred by appellant Panda Sahu is partly allowed. His

conviction and sentence under 302/34 of IPC (twice) and Section

201/34 of IPC for concealment of evidence of murder of Bharat

Janghel, are set aside and he is acquitted of the said offences.

However, his conviction and sentence for offence punishable

under Section 201/34 of IPC for concealment of evidence of

murder of Megthnath is maintained.

35. It is directed that appellant Panda Sahu be released

from jail forthwith in this case, if he has already served the

sentence imposed on him and if not required in any other case,

on his furnishing a personal bond of Rs. 25,000/- with one surety

of the like amount to the satisfaction of trial Court, for his

appearance before the higher Court, if required. Said bail bonds

shall remain in force for a period of six months.

36. In view of above discussion, the Criminal Appeal No.

76/2013 preferred by appellant/complainant Tokendra Kumar

Janghel is dismissed.

37. Other direction of the trial Court shall remain intact.

38. Record of the trial court be sent back forthwith along

with a copy of this judgment for compliance.

                 Sd/-                                           Sd/-
           (Goutam Bhaduri)                             (N.K. Chandravanshi)
                 Judge                                          Judge


Pathak/-
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter