Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandra Shekhar @ Chhotu Chandra vs State Of Chhattisgarh
2022 Latest Caselaw 902 Chatt

Citation : 2022 Latest Caselaw 902 Chatt
Judgement Date : 22 February, 2022

Chattisgarh High Court
Chandra Shekhar @ Chhotu Chandra vs State Of Chhattisgarh on 22 February, 2022
                                                               Page 1 of 21


                                                                      AFR
             HIGH COURT OF CHHATTISGARH, BILASPUR

                 Judgment Reserved on : 17.01.2022

                 Judgment Delivered on : 22/02/2022

                         CR.A. No. 566 of 2013
Mukesh Kumar Sahu, S/o. Tiharuram Sahu, aged about 19 years, R/o.
Village, P.O. Odekera, P.S./Tahsil - Jaijaipur, District Janjgir Champa,
Chhattisgarh, 495 690.
                                                            ---- Appellant
                                 Versus
State of Chhattisgarh, through - District Magistrate Janjgir, District
Janjgir, Crime No 72/12, P.S. - Jaijaipur, District Janjgir Champa,
Chhattisgarh.
                                                         ---- Respondent
                                   AND
                         CR.A. No. 601 of 2013
Chandra Shekhar @ Chhotu Chandra, S/o. Teej Ram, aged about 18
years, R/o. Vill. Odekana, P.S. Jaijaipur, District Janjgir Champa,
Chhattisgarh.
                                                            ---- Appellant
                                 Versus
State Of Chhattisgarh, through - Station House Officer, Jaijaipur, District
Janjgir Champa, Chhattisgarh.
                                                         ---- Respondent

For Appellants                  : Mr. Rajesh Jain, Advocate with
                                  Mrs. Kiran Jain, Advocate

For Respondent/State            : Mr. R.M. Solapurkar, Govt. Advocate

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


                           C A V JUDGMENT

Per Rajendra Chandra Singh Samant, J.

1. Both the appeals have been preferred against the judgment of

conviction and order of sentence dated 28.5.2013, passed by the

learned Second Additional Sessions Judge, Sakti, District Janjgir-

Champa, Chhattisgarh in Sessions Trial Case No. 157 of 2012,

whereby and where-under the learned Second Additional

Sessions Judge has convicted the appellants under Sections 302,

364-A, 201, 120-B, 386 and 148 of the Indian Penal Code (for

short 'IPC') and sentenced them to undergo life imprisonment with

fine of Rs.25,000/-, life imprisonment with fine of Rs.25,000/-, R.I.

for 3 years with fine of Rs.1,000/-, life imprisonment with fine of

Rs.10,000/-, R.I. for 7 years with fine of Rs.1,000/- and R.I. for 3

years to each of the appellants, respectively with default

stipulations.

2. The case of the prosecution, in brief, is this that Dilip Sahu

(deceased) went to appear for examination in Sanskar School,

Jaijaipur in the morning of 19.3.2012. Dilip Sahu did not come

back because of which, complainant - Phool Singh Sahu (PW-1)

kept searching for him and not being successful, he lodged a

missing report on 28.3.2012 (Ex. P-1). Subsequent to that, Phool

Singh Sahu (PW-1) received a phone call from mobile

No.9806978731 on his own mobile No. 7566815079 on 7.4.2012.

The caller threatened him that if he wants to see his son alive, he

will have to pay Rs.10,00,000/- as ransom. This call was repeated

on 8.4.2012 and 9.4.2012. The complainant informed about this

phone call in the Police Station Jaijaipur by a written complaint

(Ex.P-1) on which basis, FIR (Ex.P-2) was lodged.

3. Phool Singh Sahu (PW-1) bargained with the unknown caller who

agreed to take Rs.1,00,000/- as ransom. He made arrangement

for Rs.1,00,000/-. On 11.4.2012, he again received a phone call

from unknown person, who informed about the place for leaving

the money. Phool Singh Sahu (P.W.-1) went to the place

alongwith Chandrika Prasad (P.W.-3) on a motorcycle with the

money. He had put his name Phool Singh on some of the

currency notes for the purpose of identification. The money was

left on the indicated place by him. After making payment of the

money, his son did not return. On the same day, he received a

phone call from the same mobile No. 9806978731, in which a boy

who was imitating the voice of his son Dilip Sahu, said that he had

given trouble and harassed his father, therefore, he is going to

Jammu & Kashmir and he will return after sometime. After that,

Phool Singh Sahu (P.W.-1) did not receive any other call.

4. The police took up the investigation. Appellant - Chandra Shekhar

@ Chhotu Chandra was apprehended and interrogated, who after

making admissions about the commission of offences, made a

statement for recovery of cash of Rs.12,000/-, some articles

purchased by him and also about discovery of dead body and a

stone in memorandum (Ex.P-3). At the instance of appellant -

Chandra Shekhar, a stone having blood like stain was seized vide

(Ex. P/4). According to his statement for recovery of the dead-

body in his memorandum statement (Ex.P-3), the dead body of

Dilip Sahu was recovered vide panchanama (Ex.P-16) from the

spot. Further, at his instance, a mobile of Samsung Company, a

mobile of YXTEL Company and another mobile of YXTEL

Company were seized alongwith currency notes of Rs.12,000/-

which were two currency notes of Rs.1,000/- and in 20 currency

notes of Rs.500/-. Name of Phool Singh was found written on

both the currency notes of Rs.1,000/-. Another article, a pair of

shoes were also seized vide (Ex. P-19).

5. Appellant - Mukesh Kumar Sahu was interrogated and he gave a

memorandum statement vide (Ex.P-7) and at the instance of

appellant -Mukesh Kumar Sahu, a blood-stained stone was

seized from the place indicated vide (Ex.P-8). Further, at the

instance of appellant - Mukesh Sahu, seizure of currency notes of

Rs.20,000/- was made, in which there were three currency notes

of Rs.1,000/- and 34 currency notes of Rs.500/-. The name of

Phool Singh was found written in three currency notes of Rs.500/-

and the seizure was made vide (Ex.P-22). The juvenile offenders

who were party to this offence were also interrogated. Their

memorandum statements were recorded and seizure of articles

were made at their instance regarding which, reference is not

needed in this case. The dead-body was exhumed vide (Ex. P-

13).

6. Phool Singh Sahu (PW-1) identified the dead-body as that of his

son Dilip Sahu. The dead-body was subjected to postmortem

examination jointly by Dr. Shyamlal Banjare (PW-9) and Dr. K.L.

Urao (PW-10). On the basis of the findings in the postmortem

examination, both the witnesses have opined that the deceased

had excessive bleeding from the cut injury of the vein of right hand

and also the injuries that were found on the vital parts of the body

i.e. fracture of skull and ribs as mentioned in the report. It was

reported that the death of the deceased was homicidal. The other

investigative procedures were carried out, in which spot map was

prepared vide (Ex.P-34) and query was made from the doctors

regarding the stones seized as weapon of offence. Report (Ex.P-

36) was given by Dr. Shyamlal Banjare (PW-9) and Dr. K.L. Urao

(PW-10) that the stones may have been weapon of offence for

causing death of the deceased. The other investigative procedures

were completed. The statements of the witnesses were recorded

under Section 161 of the Cr.P.C. and on completion of

investigation, the charge-sheet was filed before the Court.

7. Learned trial Court framed the charges against both the appellants

under Sections 302, 364-A, 201, 120-B, 386, 148, 302/149 and

364A/149 of the IPC. The appellants denied the charges and

pleaded innocence. The prosecution has examined as many as 16

witnesses. On completion of the prosecution evidence, both the

appellants were examined under Section 313 of the Cr.P.C., in

which they denied all the incriminating evidence present against

them and they again made a statement that they are innocent and

they have been falsely implicated in this case. No witness was

examined in the defence. Learned trial Court after giving

opportunity of hearing to the prosecution and defence has

delivered the impugned judgment convicting and sentencing the

appellants in the manner mentioned herein-above.

8. It is submitted by the learned counsel for the appellants in both the

cases, that the conviction against the appellants is erroneous and

bad in law. There is no eye-witness of this case. The prosecution

against the appellants was based only on the circumstantial

evidence. The complete chain of circumstances has not been

proved. The FIR in this case has been lodged after a delay of 9

days, therefore, the same was not believable. The statement of

the witnesses had been full of contradictions and omissions,

hence the same were not trustworthy. The recovery of dead body

was made about after a month from the date, since the date the

deceased was went missing and body recovered was not fit to be

identified. The doctor conducting autopsy Dr. Shyam Lal Banjare

(P.W.-09) has made admission in the cross-examination, that the

body of the deceased had been decomposed and disfigured and

the face of the deceased was not recognizable, hence, the

identification of this body made by Phool Singh Sahu (P.W.-1) is

full of doubt and the prosecution has failed to prove the essential

fact that the dead body found was that of the missing person -

Dilip Sahu. The witnesses of memorandum and seizure are Phool

Singh Sahu (P.W.-1) and Chandrika Prasad (P.W.-3), both are

related to each other and deceased was the son of Phool Singh

Sahu (P.W.-1), therefore, these witnesses have interest against

the appellants, because of which, their evidence should not have

been relied upon reliance for conviction of the appellants.

9. It is further submitted that Phool Singh Sahu (P.W.-1) had lodged

FIR against the holder of the mobile phone No. 9806978731, but

no such mobile phone have been seized from any of the

appellants having the SIM number as mentioned hereinabove.

Although some mobile phones were seized from the appellant

Chandra Shekhar @ Chhotu Chandra having IMEI mentioned in

the seizure memo (Ex.P-19), but the call details obtained do not

confirm that the mobile phone having IMEI number seized from the

appellant Chandrashekar @ Chhotu Chandra was the same in

which, the SIM number 9806978731 was used to make call to the

complainant for payment of ransom, hence this evidence of the

prosecution is also not at all against the appellants and the same

could not have been used for convicting the appellants. The other

evidence on which, the learned trial Court has placed reliance is

the name Phool Singh found written on some currency notes,

regarding which, there is no specific evidence of Phool Singh

Sahu (P.W.-1) and neither any report of handwriting expert was

taken to confirm that Phool Singh's name was written by the Phool

Singh Sahu (P.W.-1) hiself. Further there is no evidence of any

witness regarding last seeing the appellants and the deceased

together.

10. It is further submitted that when the appellants were interrogated

they were not in the custody of the police. The memorandum

statement of the appellant Chandrashekar @ Chhotu Chandra

was recorded on 13.04.2012 at 5.10 AM in the morning, whereas,

his arrest memo shows that he was arrested on the same day at

15.05 PM. Similarly, memorandum statement of appellant Mukesh

Kumar Sahu was recorded on 13.04.2012 at 5.40 AM in the

morning and his arrest memo shows the time of 15.20 PM of the

same date. Hence, the requirements under Section 27 of the

Evidence Act that the accused has to be taken into custody for

interrogation was not complied with, therefore, the non-compliance

of mandatory provisions by itself vitiates the proceeding of

recording of memorandum statements. Hence, under these

circumstances, the appellants are entitled for benefit of doubt. It is

prayed that both the appeals be allowed and the appellants be

acquitted of the charges- against them.

11. Learned State counsel opposes the submissions made by the

learned counsel for the appellants and submits that the

prosecution has very clearly proved its case against the appellants

beyond reasonable doubt. Witnesses of circumstances namely

Phool Singh Sahu (P.W.-1) and Chandrika Prasad (P.W.-3) both

are wholly reliable witness, only for the reason that they are

related to each other and to the deceased, their evidence could

not have been discarded. The evidence of memorandum

statements given by the appellants and the recovery made on that

basis are totally reliable and trustworthy. The appellants had not

been able to explain circumstances against them. It was on the

basis of memorandum statement (Ex.P-3) given by the appellant

Chandra Shehar @ Chhotu Chandra, the dead body of the

deceased was recovered. Phool Singh Sahu (P.W.-1) had

identified the dead body recovered as that of his son Dilip Sahu,

who has remained firm in the statement of identification throughout

the cross-examination. It was the burden of the appellants to prove

that Dilip Sahu son of Phool Singh Sahu (P.W.-1) was alive, but

they have not brought any evidence to prove the same. It is

submitted that although the SIM card bearing No.9806978731

could not be recovered and seized, but the mobile instruments

were seized from the appellant Chandra Shekhar @ Chhotu

Chandra having IMEI number of 15 digits. Call details obtained

from the cellular network company mentions that the call made

from one of the seized mobile having IMEI number as mentioned.

The IMEI number of calling mobile differs only in one digit, which

may be a clerical mistake, therefore, the prosecution has proved

that the mobile set having IMEI number as mentioned was in

possession of the appellant Chandra Shekhar @ Chhotu Chandra,

which was used for making call for ransom amount.

12. It is also submitted that Phool Singh Sahu (P.W.-1) has made very

clear statement, that he had put his signature on the currency

notes to be given in ransom to the abductors of his son, which is

unrebutted throughout in his statement and the same currency

notes were seized from the possession of the appellants, which is

an evidence of direct circumstance against these appellants. The

appellants were required to give explanation, but they have failed

to do so. The appellants have not taken any specific defence in

the case except for denying the charges and denying the

prosecution evidence against them. Further no evidence was lead

by the appellants in their defence. Hence, the conviction against

the appellants is based on reliable and trustworthy evidence,

which is not liable to be interfered with. It is prayed that both the

appeals be dismissed.

13. We have heard the learned counsel for both the parties at length

and perused the record of the trial Court.

14. There appears to be no dispute that the deceased Dilip Sahu went

missing on 19.03.2012. The statement of Phool Singh Sahu (P.W.-

1) that he received a phone call from mobile number 9806978731

on his own mobile number 7566815079 on 07.04.2012, making a

demand for ransom and the repeated calls made from the same

mobile number on 08.04.2012 and 09.04.2012 is not specifically

rebutted, neither have been specifically denied by the

appellants/accused persons. The lodging of written complaint

(Ex.P-1) by the Phool Singh Sahu (P.W.-1) is also not contested.

The statement of Phool Singh Sahu (P.W.-1) that he bargained

with unknown caller and then the unknown caller agreed to have

Rs.1.00 lakh as ransom, has not been challenged in defence.

Further that Phool Singh Sahu (P.W.-1) made arrangements of

Rs.1.00 Lakh and after putting his signature on some of currency

notes of the ransom amount, he left the same in the place

designated by the unknown phone caller, from where ransom

amount was taken away, is also not specifically challenged in the

trial.

15. The appellant - Chandra Shekhar @ Chhotu Chandra was

interrogated by the Police on 13.04.2012 at 5.10 AM, in presence

of witness Phool Singh Sahu (P.W.-1) and Chandrika Prasad

(P.W.-3). He made disclousere statement regarding the place,

where the dead body of the deceased was to be found and also

about the recovery of stone, mobile phone and other articles

purchased by him along with currency notes of Rs.12,000/-. The

Investigation Officer, K.R. Kaushle (P.W.-12) has proved this

statement being given by appellant Chandra Shekhar @ Chhotu

Chandra and his statement has been supported by Phool Singh

(P.W.-1) and Chandrika Prasad (P.W.-3). It was at the instance of

Chandra Shekhar @ Chhotu Chandra, the dead body was

recovered from the place identified by the appellant - Chandra

Shekhar @ Chhotu Chandra vide Ex.P-16, which was buried in

the ground. This proceeding of investigation under (Ex.P-16) have

also been supported by the Phool Singh Sahu (P.W.-1) and

Chandrika Prasad (P.W.-3).

16. The dead body was exhumed by the orders of the Executive

Magistrate vide Ex.P-13, on its exhumation, the dead body

recovered was identified by the Phool Singh Sahu (P.W.-1) as the

body of his son, which is mentioned in (Ex.P-13). S.R. Sidar (P.W.-

6), Executive Magistrate had conducted exhumation procedure,

who has also stated that the dead body was identified by Phool

Singh Sahu (P.W.-1) and others, regarding which, there is mention

in Ex.P-13, which has been signed by this witness and other

witnesses present. He has further clarified in his cross-

examination that Phool Singh Sahu (P.W.-1) had identified the

dead body on the basis of his face, clothes and the slippers. There

is discrepancy regarding mention of slippers, it can be regarded as

footwear, which was not the only basis of identification of the

deceased by Phool Singh Sahu (P.W.-1). There is no other

statement given by him, which could be regarded to consider that

his statement about exhumation and identification of the deceased

can be doubted in any manner. The witnesses of exhumation

procedure are Phool Singh Sahu (P.W.-1) and Chandrika Prasad

(P.W.-3) who have fully supported this investigation procedure.

17. Similarly by other seizure memo, the seizure of stone having blood

stain vide Ex.P-4 at the instance of the appellant- Chandra

Shekhar @ Chhotu Chandra, seizure of mobile phones one of

which having IMEI No. 357679035404508 and the other mobile

phones along with currency notes Rs.12,000/- out of which, there

were two currency notes of denomination Rs.1000/- and 20

currency notes of Rs.500/- and on both the currency notes having

denomination of Rs.1,000/-, the name Phool Singh Sahu was

found written, were recovered at the instance of the appellant

Chandra Shekhar @ Chhotu Chandra vide Ex.P-19, which has

been proved by the Sub-Inspector, K.R. Kaushle (P.W.-12) and

Phool Singh Sahu (P.W.-1) and Chandrika Prasad (P.W.-3).

18. Mukesh Kumar Sahu was interrogated on 13.04.2012 at about

5.40 AM, who gave memorandum statement vide Ex.P-7,

regarding the place, where the dead body was to be found and

also regarding the articles to be recovered at his instance.

Recording of this memorandum statement has been proved by the

Sub-inspector K.R. Kaushle (P.W.-12) and the other witness Phool

Singh Sahu (P.W.-1) and Chandrika Prasad (P.W.-3). At the

instance of the appellant Mukesh Kumar Sahu, one stone having

blood stain was recovered vide Ex.P-8 and further at the instance

of appellant Mukesh Kumar Sahu and from his possession

currency notes of Rs.20,000/- having three notes of denomination

of Rs.1000/- and 34 notes of Rs.500/- were seized. On three notes

of Rs.500/-, name of Phool Singh was found written. The seizure

was made vide Ex.P-22. This procedure regarding memorandum

statement and recovery and seizure has been proved by Sub-

Inspector K.R. Kaushle (P.W.-12) as well as supported by Phool

Singh Sahu (P.W.-1) and Chandrika Prasad (P.W.-3).

19. The issue raised by the learned counsel for the appellants

regarding identification of dead body of the deceased needs

consideration.

20. The Executive Magistrate, S.R. Sidar (P.W.-6) has conducted

exhumation procedure of the dead body and he has stated that

although the body was decomposed but Phool Singh Sahu (P.W.-

1), father of the deceased and other witnesses identified the dead

body on the basis of the face, cloths and footwear, which is a

statement made by him in the cross-examination itself. This

statement has been confirmed by Phool Singh Sahu (P.W.-1) in his

examination-in-chief, that the dead body exhumed was that of his

son and he had made identification. In the cross-examination, he

has denied the adverse suggestion regarding the identification of

the dead body and he has clarified that he has identified the body

of his son after looking to the whole body and the face of the

deceased was identifiable. There is no other statement on the

basis of which, it can be regarded that his statement about

identifying the dead body has been rebutted. It is to be noted that

the Phool Singh Sahu (P.W.-1) and Chandrika Prasad (P.W.-3)

were not strangers to the deceased and the identification of the

dead body made by them had been on the basis and taking into

consideration all the features of the deceased Dilip Sahu. Hence,

the finding of the learned trial Court regarding the identification of

the dead body appears to be correct and needs no interference.

21. The question raised on the reliability of evidence of Phool Singh

Sahu (P.W.-1) and Chandrika Prasad (P.W.-3) has to be dealt with

at first.

22. Deceased Dilip Sahu was son of Phool Singh Sahu (P.W.-1) and

Chandrika Prasad Sahu (P.W.-3) is uncle of the deceased, who is

brother-in-law of Phool Singh Sahu (P.W.-1). In case of Raju @

Balachandran & Ors Vs State Of Tamilnadu, reported in AIR

2013 SC 983, it has been held that the evidence of any related or

interested witnesses can not be rejected out-rightly, it is only that

the rule of caution applies. Evidence of related or interested

witnesses has to be meticulously and carefully examined. In case

related and interested witnesses have any enmity with the

assailant, only in that circumstance, the evidence may be

disbelieved. Hence, the evidence of Phool Singh Sahu (P.W.-1)

and Chandrika Prasad (P.W.-3) has to be examined in the light of

this observations in the case of Raju @ Balchandran (supra).

23. On careful scrutiny of evidence of Phool Singh Sahu (P.W.-1),

there is his statement in cross-examination, that he saw the

appellant Chandra Shekhar for the first time on 20.03.2012, there

is no such suggestion given to him in cross-examination that he

had any enmity with the appellants and further there is no such

story in defence. Similar is the statement of Chandrika Prasad

(P.W.-3). On the scrutiny of his complete deposition, it is found that

there is not a single statement on the basis of which, it can be held

that these witnesses had any personal interest against the

appellants. Therefore, after following the rule of caution, it is found

that there is no reason present to disbelieve the statement of

Phool Singh Sahu (P.W.-1) and Chandrika Prasad (P.W.-3).

Hence, the learned trial Court has not committed any error in

placing reliance on the evidence of these two witnesses.

24. The ground raised in appeal regarding the reliability of the

evidence with respect to phone calls, needs examination. The

statement of Phool Singh (P.W.-1) that he received phone call from

mobile number 9806978731 on his mobile phone 7566815079

making demand of ransom has not been challenged at all in

defence. The only defence raised is this that the mobile number

9806978731 did not belong to the appellant Chandra Shekhar @

Chhotu Chndra. It is true that there is no recovery of SIM having

this mobile number from the possession of the appellant Chandra

Shekhar @ Chhotu Chandra, however, one Samsung mobile set

has been recovered, which had IMEI number 357679035404508.

The call details present on record Ex.P-46 and Ex.P.-47 have not

been specifically challenged by the appellants side. The IMEI

number of the mobile set, which were used for making calls from

SIM No. 9806978731 is shown in the calls details as

357679035404500. All the digits of the IMEI number, excepting the

last digit are identical to the IMEI number of the mobile set, which

was seized from the appellant Chandra Shekhar @ Chhotu

Chandra. This difference in one digit was needed to be explained

and clarified by the prosecution, but the same has not been done,

neither any witnesses has been summoned from the telecom

department to give any clarification in this respect. Difference in

one digit alone makes a lot of difference and it raises doubt.

Hence, the evidence in this regard that the mobile number, which

was used for making some calls to the complainant Phool Singh

Sahu (P.W.-1, has been seized from the appellant Chandra

Shekhar @ Chhotu Chandra can not be regarded as conclusive.

Hence, the finding on this point alone in the impugned judgment

appears to be not proved and the same could not have been relied

upon.

25. Another evidence of circumstances on which, the question has

been raised by the appellants side is the identification mark of the

currency notes, which was recovered from the possession of the

appellants. Phool Singh Sahu (P.W.-1) has stated in his

examination-in-chief, that at the time of delivering the ransom

amount, he had put his signature on some of the currency notes

on the instruction given by the Police Officer. In cross-examination,

he had denied that he had affixed his signature at the time, when

the currency notes were seized from the possession of the

appellants. Further there was no suggestion to challenge the

signature of Phool Singh Sahu (P.W.-1) present on the currency

notes. Apart from that, no other question was put to this witness

for the purpose of rebutting his statement given in examination-in-

chief. It is clearly mentioned in the seizure memo (Ex.P-19) from

the appellant Chandra Shekhar @ Chhotu Chandra that out of

currency notes, two currency notes of denomination of Rs.1000/-

had the name of Phool Singh Sahu written on them. Similarly

currency notes that was seized from he appellant Mukesh Kumar

Sahu vide (Ex.P-22), three currency notes of denomination of

Rs.500/- had name of Phool Singh had written on them. This is

mentioned in these seizure memos, which corroborates the

statement given by Phool Singh Sahu (P.W.-1). It was the turn of

the appellants/accused person to explain as to in what manner,

the currency notes seized from them had the name of the Phool

Singh written on them. The case of the appellants was simple

denial. They have denied the seizure of currency notes from them.

Therefore, no circumstances have been brought forth by the

defence to contradict the evidence of prosecution regarding

identification of the currency notes, that has passed from the

hands of the complainant Phool Singh Sahu (P.W.-1) and were

recovered from the possession of both the appellants, which is a

very strong circumstances present against both the appellants.

26. It is argued by the counsel for the appellants that the appellants

were not arrested at the time they were interrogated and their

statements were recorded under Section 27 of the Evidence Act.

Section 27 of the Evidence Act requires that the person accused

has to be in custody of police officer at the time when he gives

statement regarding discovery of facts and articles. The accused

persons has to be in custody of police officer, when he makes the

discovery statement for the purpose of making his statement

admissible under Section 27 of the Indian Evidence Act. The word

custody as mentioned in Section 27 of the Evidence Act does not

mean a custody after formal arrest, but also includes such state of

affairs, in which the accused can be said to have come into the

hands of a police officer or can be said to have been under some

sort of surveillance or restriction. It has been held in the case of

Mt. Maharani vs Emperor, reported in AIR 1948 All 7, in which it

was held that the custody as mentioned in Section 26 or 27 of the

Evidence Act does not mean formal custody. In the case of Onkar

Vs. State of M.P., reported in 1974 CR.L.J. 1200, the M.P. High

Court has held that when a person is called to the police station

and is interrogated as an accused in connection with the

investigation of a crime, he must be deemed to be in the custody

of the police while he is so interrogated and no formal arrest is

necessary. In this particular case, the appellants were either called

or they themselves submitted, before the police and made

statement regarding discovery of facts and articles, hence, this

submission of the appellants for interrogation to the police officer

is certainly to be regarded as custody, although it was not formal

arrest and the formal arrest has been made later on, on the same

day. Therefore, the legal point raised by the counsel for the

appellants in this case regarding inadmissibility of the discovery

statement made by the appellants does not hold ground. Hence,

this ground raised is not sustainable.

27. After making careful scrutiny of all the evidence present in the

record, we are of the view that the circumstances that have been

proved by the prosecution are proved beyond reasonable doubt.

The first circumstances is missing of Dilip Sahu, although the call

on mobile phone can not be connected with the appellants

because of the failure of the prosecution to prove beyond

reasonable doubt that the mobile phone used for making ransom

call was in possession of these appellants. Further the culpability

of the appellants is indirectly connected with the other

circumstances proved, that is the currency notes, which were

delivered as ransom amount were found in possession of both the

appellants and juvenile offenders.

28. There had been no dispute that the cause of death of the

deceased was the injuries found on his body and his death was

homicidal. Another strong circumstance present against the

appellants is that the dead body of the deceased was recovered at

the instance of the appellant Chandra Shekhar @ Chhotu

Chandra. The identification of the dead body has also been found

proved. Hence, the discovery of the dead body at the instance of

the appellant Chandra Shekhar @ Chhotu Chandra connects the

incident directly with the death of the deceased Dilip Sahu. Hence,

the chain of circumstances that has been proved are sufficient to

conclude that it were the appellants and their associates, who had

abducted the deceased, murdered him, and also received the

ransom amount. This conclusion is also fit to be drawn that the

dead body of the deceased was buried to conceal the evidence of

heinous offence of murder committed by the appellants and

others.

29. On the basis of the proof of circumstantial evidence against the

appellants, there is nothing present to exclude the appellants from

the commission of offence that have been committed in this case.

It is fit to be concluded that it were the appellants, who had

abducted the deceased Dilip Sahu to make demand for ransom. It

were the appellants, who are directly responsible for the homicidal

death of the deceased - Dilip Sahu. It were the appellants, who

had buried the dead body of the deceased to conceal the

commission of offence of murder. In the manner, the full incident

was transacted by the appellants on that basis clearly the

inference can be drawn, that there was meeting of minds and prior

agreement, which reflects commission of offence of conspiracy. It

is also concluded that it was the appellants, who had demanded

ransom and extorted the complainant - Phool Singh Sahu (P.W.-

1). The conviction of the appellants under Section 302, 364A, 201,

120-B, 386 of the Indian Penal Code is clearly made out.

30. According to the prosecution case, there had been juvenile

offenders on whose inclusion, the number of offenders would be

five, it was on that basis, the learned trial Court framed the

charges under Section 302 read with Section 149 and Section

364A read with section 149 and Section 148 of the Indian Penal

Code.

31. On perusal of the complete evidence present in the record of the

trial Court, there appears to be no evidence present regarding

participation of the juvenile offenders, therefore there is nothing to

hold, the presence of unlawful assembly. Furtherance of common

object for commission of offence is found proved here-in-above it

can be presumed, therefore, the conviction of the appellants under

Section 148 of the Indian Penal Code appears to be without any

basis. However, it is a case of joint act of the appellants, therefore,

Section 34 of the Indian Penal Code comes into play in such a

case.

32. After considering on all the grounds raised, submissions made by

the learned counsel for the both the parties and scrutiny of the

evidence present on record, we are of the considered opinion that

the conviction against the appellants under Section 302, 364A,

201, 120-B and 386 of the Indian Penal Code is sustainable and

that can not be interfered with. Further the conviction against the

appellants under Section 148 of I.P.C. is not sustainable. The

conviction against the appellants under Section 148 of I.P.C. is

set-aside. The conviction and sentence of the appellants in the

other offences mentioned here-in-above, are upheld and hereby

confirmed.

33. Accordingly both these appeals are disposed off with the

observations as aforesaid.

                       Sd/-                                   Sd/-
                 (R.C.S. Samant)                      (Arvind Singh Chandel)
                     Judge                                   Judge



Nirmala/
Balram
 

 
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