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

Rinku @ Ravi @ Ravishankar vs State Of Chhattisgarh
2022 Latest Caselaw 1014 Chatt

Citation : 2022 Latest Caselaw 1014 Chatt
Judgement Date : 24 February, 2022

Chattisgarh High Court
Rinku @ Ravi @ Ravishankar vs State Of Chhattisgarh on 24 February, 2022
                                                                   NAFR
          HIGH COURT OF CHHATTISGARH, BILASPUR


                   Criminal Appeal No.630 of 2015

                Judgment Reserved on :     18.1.2022
                Judgment Delivered on :    24.2.2022


1. Pralay @ Prem Pradhan, son of Radheshyam Pradhan, aged about 23
   years, resident of Beldar Para, Thana Champa, District Janjgir-
   Champa, Chhattisgarh
2. Chhotu @ Himalay Pradhan, son of Laxminarayan Pradhan, aged
   about 20 years, resident of Village Thanapara, Thana Champa, District
   Janjgir-Champa, Chhattisgarh
                                                          ---- Appellants
                               versus
   State of Chhattisgarh through Police Station Chakardhar Nagar
   (wrongly mentioned as Kharsiya), District Raigarh, Chhattisgarh
                                                          --- Respondent


                   Criminal Appeal No.34 of 2016

   Rinku @ Ravi @ Ravishankar, son of Jaggu @ Jwala, aged 21 years,
   resident of Mission Hospital Road, Champa, P.S. Champa, District
   Janjgir-Champa, Chhattisgarh
                                                            ---- Appellant
                               versus
   State of Chhattisgarh through Station House              Officer,   PS
   Chakradharnagar, District Raigarh, Chhattisgarh
                                                          --- Respondent

                                and

                   Criminal Appeal No.327 of 2016

   Raju @ Guddu Chauhan, son of Lakhan Chauhan, aged about 20
   years, resident of Village Lachhanpur, P.S. Champa, District Janjgir-
   Champa, Civil and Revenue District Janjgir-Champa, Chhattisgarh
                                                         ---- Appellant
                               versus
   State of Chhattisgarh through Aarakshi Kendra Kharasiya, District
   Raigarh, Civil and Revenue District Raigarh, Chhattisgarh
                                                          --- Respondent
                                         2




For Appellants in Cr.A.No.630/2015 :        Shri Ashok Kumar Swarnkar and
                                            Shri Neeraj Kumar Mehta, Advocates
For Appellant in Cr.A.No.34/2016    :       Smt. Fouzia Mirza, Senior Advocate
                                            with Shri Navin Shukla and Shri
                                            Shobhit Mishra, Advocates
For Appellant in Cr.A.No.327/2016   :       Shri Santosh Bharat, Advocate
For Respondent/State                 : Shri Saumya Rai, Panel Lawyer


            Hon'ble Shri Justice Rajendra Chandra Singh Samant
                 Hon'ble Shri Justice Arvind Singh Chandel

                               C.A.V. JUDGMENT

Per Arvind Singh Chandel, J.

1. Since all the appeals arise out of a common judgment, they are

heard and decided together.

2. The appeals are directed against the judgment dated 14.5.2015

passed by 2nd Additional Sessions Judge, Raigarh in Sessions Trial

No.48 of 2014, whereby all the Appellants have been convicted and

sentenced as under:

Conviction Sentence

Under Section 394 of the Rigorous Imprisonment for 10 Indian Penal Code years and fine of Rs.2,000 with default stipulation Under Section 302/34 of the Imprisonment for Life (2 Indian Penal Code (2 counts) counts) and fine of Rs.4,000 (2 counts) with default stipulation Under Section 201 of the Rigorous Imprisonment for 7 Indian Penal Code years and fine of Rs.1,000 with default stipulation

All the sentences are directed to run concurrently

3. Names of the deceased persons are Ratnibai and Keshav Ranjan.

Both were residing in Stationpara, Village Kotraliya. Case of the

prosecution is that the deceased persons had got constructed a

residential premises in which they were living and were also giving

other rooms of that premises on rent. The incident occurred in the

intervening night of 19th and 20th of August, 2013. 15 days prior to

the incident, Appellant Ravi alias Rinku alias Ravishankar had

taken one room on rent from the deceased persons telling them

that he was doing business of selling of bangles along with co-

accused persons. In the intervening night of 19 th and 20th of

August, 2013, all the Appellants/accused persons looted ornaments

worn by deceased Ratnibai on her body and cash and mobile

phone of Micromax company kept in the pocket of deceased

Keshav and caused their murder. Further case of the prosecution

is that the ornaments and cash kept in the almirah of the deceased

persons were also looted. Thereafter, all the accused persons tied

the bodies of the deceased persons with saree and stone and

threw their bodies in the well situated in the residential premises of

the deceased persons. Pradeep Kumar Chouhan (PW1), nephew

of the deceased persons saw the dead body of deceased Ratnibai

in the said well on 20.8.2013 at about 2 p.m. Then he lodged

morgue intimation (Ex.P1). In the evening of 20.8.2013, police

officials reached the spot. Darkness had taken place at that time

and, therefore, the dead body of Ratnibai was not taken out from

the well. On 21.8.2013 at about 8 A.M., after taking out the dead

body of Ratnibai, when again hook was thrown into the well, dead

body of Keshav was found. Thereafter, Dehati Morgue Intimation

(Ex.P2) was lodged by Pradeep (PW1). Inquest proceedings of the

dead bodies of Ratnibai and Keshav were conducted vide Ex.P5

and P6, respectively. Post mortem of the dead bodies was

conducted by Dr. Ratna Manik Meshram (PW6). Post mortem

reports are Ex.P27 and P28. Cause of death of the deceased

persons was asphyxia due to throttling. During the course of

investigation, on the basis of disclosure statements of the

Appellants, looted articles and mobile phone of deceased Keshav

were seized from the Appellants. Seized articles were identified by

Pradeep (PW1), Sitadevi (not examined) and Kumari Chouhan

(PW13) vide identification memo (Ex.P12). On 12.11.2013, test

identification parade of the Appellants was also conducted vide

Ex.P11 upon which they were identified by the witnesses.

Statements of the witnesses were also recorded under Section 161

Cr.P.C. On completion of the investigation, a charge-sheet was

filed. The Trial Court framed the charges.

4. In support of its case, the prosecution examined as many as 18

witnesses. In examination under Section 313 of the Code of

Criminal Procedure, the Appellants denied the guilt and pleaded

innocence. In their defence, Appellant Ravi examined himself as

DW1 and one Laxminarayan has also been examined as DW2 by

the Appellants.

5. On completion of the trial, vide the impugned judgment, the Trial

Court convicted and sentenced the Appellants as mentioned in

second paragraph of this judgment. Hence, the appeals.

6. Learned Counsel appearing for the respective Appellants argued

that without there being sufficient and clinching evidence available

on record the Trial Court has convicted the Appellants. There is no

eyewitness of the incident available in the case and the Trial Court

has convicted the Appellants only on the basis of circumstantial

evidence. There is no documentary evidence available on record

to establish that the Appellants were residing in the premises of the

deceased persons as tenants. There is also no clinching evidence

led by the prosecution to show that anybody in the village had seen

the Appellants in the village before the incident. It was further

argued that arrest of Appellant Raju was done on 7.9.2013,

Appellant Pralay Pradhan on 8.9.2013, Appellant Himalay Pradhan

on 8.9.2013 and Appellant Ravi alias Rinku on 4.10.2013, but test

identification parade of the Appellants was conducted on

12.11.2013. The prosecution has not explained the inordinate

delay in conducting the test identification parade of the Appellants.

It was further argued that though some ornaments were seized

from the Appellants during the course of investigation, the evidence

adduced by the prosecution shows that there were no specific

identification on the said ornaments and they were common

ornaments which are generally available with all the persons in

villages. There is no evidence available to show that the

ornaments were of the deceased persons themselves. The

incident was of intervening night of 19 th and 20th of August, 2013

and the ornaments were seized on 8.9.2013 and 8.10.2013 and the

identification of the ornaments was done on 12.11.2013. 1-2

months after the incident, if any ornaments are seized from the

Appellants, it does not mean that the Appellants had committed

murder of the deceased persons. The act of the Appellants falls

under the offence under Section 411 IPC only. Looking to the entire

evidence, chain of circumstances is not complete. Therefore,

conviction of the Appellants is not sustainable. Reliance was

placed on Sonu @ Sunil v. State of Madhya Pradesh, Criminal

Appeal No.57 of 2013, Supreme Court, Limbaji v. State of

Maharashtra, (2001) 10 SCC 340, Ratan Lal v. State of Rajasthan,

(2015) 15 SCC 754, Raj Kumar @ Raju v. State (NCT of Delhi),

(2017) 11 SCC 160, State of Rajasthan v. Talevar, (2011) 11 SCC

666, Nagappa Dondiba Kalal v. State of Karnataka, 1980 (Supp)

SCC 336, Sujit Biswas v. State of Assam, (2013) 12 SCC 406,

Bharat v. State of M.P., 2003 CriLJ 1297, State of Uttar Pradesh v.

Wasif Haider etc., AIR 2019 SC 38, Vijay Kumar v. State of

Rajasthan, AIR 2014 SCW 1364 and Hari Nath v. State of U.P., AIR

1988 SC 345.

7. Opposing the above contentions, Learned Counsel appearing for

the State supported the impugned judgment of the Trial Court. It

was argued that sufficient evidence is available on record which

shows that all the Appellants were residing in the premises of the

deceased persons as tenants from before 15 days of the incident.

The evidence also shows that immediately after the incident all the

Appellants left the door of the room open in which they were living

and disappeared from the village without any information.

Immediately after the incident why did they disappear from the

village, no explanation has been offered by them. There is also

sufficient evidence available on record which shows that the looted

articles were seized from the Appellants and were duly identified by

the witnesses. Chain of circumstances is complete. Therefore, the

Trial Court has rightly convicted the Appellants.

8. We have heard Learned Counsel appearing for the parties and

perused the statements of the witnesses and other evidence

available on record with utmost circumspection.

9. Conviction of the Appellants is based upon the circumstantial

evidence only. The main circumstances on the basis of which the

Trial Court has convicted the Appellants are as under:

(i) The Appellants were living in the deceased persons' house as tenants and soon before the incident Kumari (PW13) had seen them living in the said house.

(ii) Immediately after the incident the Appellants left the house and the village and disappeared and they were not seen again in the village.

(iii) No ornaments were found on the dead body of Ratnibai which she was normally wearing on her body.

             (iv)    The     said   ornaments     were        seized   from   the
                     Appellants     on    the   basis    of    their   disclosure
                     statements     and    they   have        not   offered   any

explanation how those ornaments came into their possession.

10. With regard to Circumstance No.(i), Pradeep (PW1), Vijay (PW3),

both grandsons of the deceased persons, Manoj (PW2), nephew of

the deceased persons, Kumari (PW13), daughter of the deceased

persons deposed that the deceased persons had got constructed 8-

10 rooms in their residential premises for the purpose of giving

those rooms on rent and at the time of incident two rooms were

occupied by tenants. According to the Court statements of above

four witnesses, in one rented room, the Appellants were living for

the last 15 days. The above statements of the four witnesses are

not rebutted during their cross-examination and they have

remained firm on this point. According to the Court statement of

Kumari (PW13), 1 day prior to the incident also, she had visited the

house of her mother Ratnibai and at that time, i.e., at about 7-8

A.M. it was seen by her that all the Appellants were sitting in the

rented room which was taken by Appellant Ravi on rent. Though

the above fact is not mentioned in her diary statement (Ex.D1) in

the same manner as is deposed by her before the Trial Court, in

her diary statement (Ex.D1) it is mentioned that when she visited

the house of her mother at that time she saw them there. The

above statement of this witness is not duly rebutted in her cross-

examination. On the contrary, during cross-examination of Manoj

(PW2), in paragraph 7, on a suggestion being given to him that he

was acquainted with Appellant Ravi well before, he admitted the

fact and thus this fact also corroborates the prosecution case that

Appellant Ravi was living along with other Appellants there as

tenants.

11. During the course of investigation, on 12.11.2013, test identification

parade of Appellants Raju, Pralay and Himalay was conducted vide

Ex.P11. During the test identification parade, Pradeep (PW1) and

Vijay (PW3) identified all the above 3 accused persons/Appellants.

Both these witnesses as well as Manoj (PW2) and Kumari (PW13)

also identified all the Appellants in the Court during recording of

their statements. It was argued by Learned Counsel for the

Appellants that Appellant Raju was arrested on 7.9.2013 and

Appellants Himalay and Pralay were arrested on 8.9.2013, but test

identification parade was conducted on 12.11.2013. The inordinate

delay in conducting the test identification parade has not been

explained by the prosecution. True that the test identification

parade was conducted after 2 months of the arrest of the above

Appellants, but why this inordinate delay in conducting the test

identification parade was committed, no explanation was sought

from Investigating Officer D.L. Mishra (PW16). Therefore, if any

delay has occurred in conducting the test identification parade, that

does not adversely affect the prosecution case. Moreover, all the

Appellants were identified by the witnesses in the Court also.

Therefore, Circumstance No.(i), i.e., the Appellants were living in

the premises of the deceased persons as tenants and 1 day prior to

the incident all the Appellants were seen by Kumari (PW13) in the

said house is well established.

12. As regards Circumstance No.(ii), Pradeep (PW1) categorically

deposed that after the incident having heard noise other tenants of

the said house reached at the spot but the Appellants did not come

there. According to this witness, they went to the room of the

Appellants and saw that the said room was open and the

Appellants had disappeared from there with their belongings. On

this point also, this witness has remained firm during cross-

examination and the above statement of this witness has also not

duly been rebutted.

13. With regard to Circumstance No.(iii), Kumari (PW13), daughter of

deceased Ratnibai and Pradeep (PW1), grandson of deceased

Ratnibai and Vijay (PW3), another grandson of deceased Ratnibai

deposed that deceased Ratnibai used to ear 4 gold bangles, silver

kardhan, gold ear tops, gold nose top and 1 chain made of gold and

pearl. When her dead body was taken out from the well, no

ornament was found on her body. Pradeep (PW1) and Vijay (PW3)

further deposed that when they went to the room of the deceased

persons, they saw that pearls of a chain and 1 gold wheat seed

were spread there. The above statement of these two witnesses

are also not rebutted during their cross-examination. Thus, it is

also established that on taking out of the dead body of Ratnibai, no

ornaments were found on her body and in the room of deceased

persons pearls of a chain and 1 gold wheat seed were spread.

14. As regards Circumstance No.(iv), case of the prosecution is that on

the basis of disclosure statements of the Appellants recorded under

Section 27 of the Evidence Act, vide seizure memo Ex.P14 1 silver

kardhan from Appellant Raju, vide seizure memo Ex.P19 1 gold

nose top and 4 gold bangles from Appellant Himalay, vide seizure

memo Ex.P17 4 gold wheat seeds and 2 gold lockets from

Appellant Pralay and vide seizure memo Ex.P21 1 gold ear top and

1 silver chain from Appellant Ravi were seized and on 12.11.2013

the seized articles were identified vide Ex.P12 by Pradeep (PW1),

Kumari (PW13) and Sitadevi (not examined). Recording of the

disclosure statements of the Appellants and the seizures of the

ornaments as described above were duly corroborated by Pradeep

(PW1) and Kumari (PW13) though they have admitted the fact that

the ornaments identified by them are normally available in the

market and such kinds of ornaments are worn by the villagers.

True that identification of the ornaments was done after 2 months of

their recovery, but why this delay was committed, no explanation

has been sought for by the prosecution from Investigating Officer

D.L. Mishra (PW16). It is also true that the seized ornaments are

normally available in the market, but the seized ornaments were

identified by the close relatives of deceased Ratnibai, i.e., her

daughter Kumari (PW13) and grandson Pradeep (PW1), who used

to see those ornaments on the body of deceased Ratnibai.

Therefore, we do not find any ground to disbelieve their statements

in this regard.

15. On a minute examination of the above evidence, it is well

established that the circumstances are well established that the

Appellants were living in one room of the residential premises of the

deceased persons on rent 15 days from before the incident. Just 1

day prior to the incident also, the Appellants were seen inside the

rented room by Kumari (PW13). It is also established that

immediately after the recovery of the dead bodies, it was found that

the Appellants had already left the rented room along with their

belongings. They had left the room open and disappeared from the

village without any information to anyone and were not seen in the

village again. Reliance was placed on Sujit Biswas case (supra), in

which, dealing with the subject issue, it was observed as under:

"23. Thus, in a case of this nature, the mere abscondence of an accused does not lead to a firm conclusion of his guilty mind. An innocent man may also abscond in order to evade arrest, as in light of

such a situation, such an action may be part of the natural conduct of the accused. Abscondence is in fact relevant evidence, but its evidentiary value depends upon the surrounding circumstances, and hence, the same must only be taken as a minor item in evidence for sustaining conviction. (See Paramjeet Singh v. State of Uttarakhand, (2010) 10 SCC 439 and Sk. Yusuf v. State of W.B., (2011) 11 SCC

754."

But, the case in hand is not only of absconding of the Appellants.

Instead of that, the case is that the Appellants who had come to live

in the room 15 days prior to the incident, left the room open and

disappeared from the village immediately after the incident without

any information to anyone and did not appear again in the village

and they have not offered any explanation in this regard in their

statements recorded under Section 313 of the Code of Criminal

Procedure. Further, later on, the ornaments belonging to deceased

Ratnibai were also seized from them. Thus, it is established that

they had absconded due to their guilt only. In our considered view,

all the circumstances discussed above clearly indicate that the

Appellants were the persons who committed the loot of the

ornaments from the deceased and they only were the persons who

committed the murder of both the deceased persons. In our

considered view, the Trial Court has rightly convicted the

Appellants.

16. Consequently, we do not find any merit in these appeals. The

appeals are, therefore, dismissed.

                          Sd/-                                          Sd/-
              (Rajendra Chandra Singh Samant)                 (Arvind Singh Chandel)
                         Judge                                        Judge

Gopal
 

 
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