Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mulender Ekka vs State Of Chhattisgarh
2025 Latest Caselaw 1060 Chatt

Citation : 2025 Latest Caselaw 1060 Chatt
Judgement Date : 4 August, 2025

Chattisgarh High Court

Mulender Ekka vs State Of Chhattisgarh on 4 August, 2025

                                                     1
                                                                         CRA No. 383/2016




                                                                         2025:CGHC:38473
         Digitally
         signed by
         SHOAIB
SHOAIB ANWAR
ANWAR Date:
       2025.08.06
         18:27:05
         +0530




                                                                                NAFR

                              HIGH COURT OF CHHATTISGARH AT BILASPUR


                                            CRA No. 383 of 2016



                     1 - Mulender Ekka S/o Bulkan Ekka Aged About 21 Years R/o

                     Kerakachhar Ghutra Para, Police Station - Pathalgaon, District -

                     Jashpur Chhattisgarh , Chhattisgarh

                                                                            ... Appellant



                                                   versus



                     1 - State Of Chhattisgarh Through The Incharge Arakshi Kendra

                     Chowki Kotba, Police Station - Pathalgaon, District - Jashpur

                     Chhattisgarh , Chhattisgarh



                                                                  ... Respondent/State

For Appellant : Shri Jitendra Kumar Saxena, Advocate. For Respondent/State : Ms. Isha Jajodia, Panel Lawyer.

Hon'ble Shri Bibhu Datta Guru, Judge Order on Board 04.08.2025

1. This appeal is directed against the judgment of conviction and

sentence dated 08.03.2016 passed by Learned Additional

Sessions Judge & Special Judge (under Protection of Children

from Sexual Offences Act, 2012), Kunkuri, District- Jashpur

(C.G.) in Special Case No. 49/2015, whereby the appellant has

been convicted and sentenced as under:

             Conviction                       Sentence

          Under Section            Rigorous Imprisonment for 03
          308    of   the          years and fine of Rs. 3,000/- in
          Indian    Penal          default of payment of fine
          Code                     additional S.I for 120 days.



2. Brief facts of the case is that on 03.04.2015, the complainant

Smt. Sukita Toppo (P.W.-1) lodged a report at Police Station

Pathalgaon to the effect that there was a love affair between

the appellant and victim (P.W.-2) (daughter of complainant)

and being same caste, the complainant was not objected to

the appellant. On 31.03.2015, in night, after taking food, the

complainant and her husband were sleeping in courtyard of

house, at that time, appellant came into her house and went

to room of victim (P.W.-2). After sometime, the complainant

heard cries of victim, upon which, she came to her room and

saw that the victim was burning. The complainant called the

other family members for help and the father of victim

covered her by blanket and then taken her to Community

Health Centre, Pathalgaon for treatment and on being asked,

she told that the appellant set her ablaze by pouring kerosene

on her.

3. After completion of investigation, charge sheet was filed

before the concerned Court. The prosecution examined as

many as 12 witnesses. Accused was also examined under

Section 313 CrPC in which he pleaded innocence and false

implication.

4. The learned trial Court after completing the trial not found the

appellant guilty of the offence under Section 376 and 307 of

Indian Penal Code and acquitted him. However, convicted and

sentenced him for offence under Section 308 IPC as

mentioned in the opening paragraph of this Judgment.

5. (a) Learned counsel for the appellant submits that finding

given by the learned trial Court against the appellant is

perverse and contrary to evidence on record. He submits that

the learned trial Court has erred in convicting the appellant

only on the basis of testimony of interested witnesses,

however the independent prosecution witnesses have not

supported the case of prosecution. He further submits that

learned trial Court failed to appreciate that when the

appellant refused for marry the victim, she became stressed

and she expressed to her parents that she don't want to live,

therefore, it quite be possible that due to said stress, she

poured kerosene and set ablaze herself on fire. He further

submit that learned trial Court failed to appreciate the

statement of Rajanti Toppo (P.W.-11), who has stated that in

the earlier occasion on account of refusal for marriage, the

victim consumed poison and she could be saved after

treatment. Therefore it is clear that earlier also, the victim

tried to commit suicide, and the same cannot be overruled

that on the date of incident, she herself poured kerosene and

set fire on her.

(b) According to learned counsel for the appellant, the learned

trial Court has wrongly convicted the appellant for the alleged

offence, particularly when the deposition of the prosecution

witnesses are not corroborated with each other and there are

major contradiction and omission in the statement of

witnesses, which cannot be relied upon. Hence the impugned

conviction and sentence are liable to be set-aside.

6. On the other hand, learned State counsel opposes the

argument advanced by the learned counsel for the appellant

and has submitted that there are sufficient evidence available

on record to hold that the appellant guilty for the alleged

offence and the learned trial Court has absolutely justified in

passing the judgment of conviction and sentence against the

appellant and the appeal filed by the appellant is liable to be

dismissed.

7. I have heard learned counsel for the parties and perused the

record.

8. The victim/injured (PW-2) stated that she knew the accused,

as they both liked each other. Referring to the incident that

took place in March 2015, she deposed that on the date of the

incident, the accused came to her house at around 9:00 p.m.

in an intoxicated state; poured kerosene on her, which was

kept in the house; and set her on fire, as a result of which, she

sustained burn injuries. Upon hearing her cries, her parents

rushed and extinguished the fire by using a blanket.

Thereafter, they took her to Pathalgaon Hospital, where she

got treatment for eight days before returning home after

recovery.

9. Mother of the Victim (PW-1) stated that she recognized the

accused, Mulender Ekka, as he was from her village. She

further stated that victim is her daughter and was 18 years old

at the time. Although she could not recall the exact date of the

incident, she stated that on the night of the occurrence, she

and her husband were sleeping outside the house, while

Sandhya was sleeping in another room. At around 9:00 p.m.,

they heard Sandhya shouting that she was being burnt. Upon

hearing her cries, they immediately rushed to her room and

saw that Sandhya was on fire. They then covered her with a

blanket and extinguished the flames. At the time of the

incident, her husband, her sister-in-law, her sister-in-law's

daughter Rajanti, and another female relative were present.

The accused, Mulender Ekka, was seen standing inside

Sandhya's room. When they asked Sandhya who had set her

on fire, she told them that the accused, Mulender, had poured

kerosene on her and set her ablaze. Following this, Sandhya

was taken by car to Pathalgaon Hospital, where she was

admitted and treated for about a week before returning home

after recovery. The witness added that on the third day after

the incident, she lodged a First Information Report (Ex. P/1) at

the Pathalgaon Police Station.

10. Father of the victim (PW-4) has stated that he recognized the

accused, as he belonged to his village. He further stated that

victim is his daughter. On the date of the incident, he and his

wife were sleeping in the house, while their daughter, was

sleeping in a room. He mentioned that they did not see when

the accused entered the house. Upon hearing Sandhya

scream, they rushed to her room and saw that she was

engulfed in flames. At that moment, the accused was standing

in front of her. He then extinguished the fire with a blanket. He

further deposed that when he asked his daughter what had

happened, she told him that the accused had poured

kerosene on her body and set her on fire. Thereafter, she was

taken to the Government Hospital in Pathalgaon for

treatment. She remained there for six days and recovered.

Sister in law (PW3) has turned hostile.

11. Medical Officer Dr. Sandhyarani Toppo (PW-6) stated that the

victim had been admitted to CHC Pathalgaon on 31.03.2015

due to burn injuries. She further stated that the victim was

brought to her on 07.04.2015 at around 1:45 p.m. for medical

examination. Upon examination, the following injuries were

observed:

"The victim's left arm was burnt from shoulder to wrist;

the right arm was burnt from elbow to shoulder;

approximately one-third of her back, both sides of her

neck and back, as well as both ears, were also burnt.

The burns had caused full-thickness damage to the

skin."

Dr. Toppo opined that she had sustained 36% burn injuries,

which were of a serious nature, in this regard she issued a

medical report (Ex. P/7)

12. Thus from the evidence of the victim (PW-2), Mother (PW-1),

Father (PW-4) and Dr. Sandhya Rani Toppo (PW-6), it is crystal

clear that, that it is the accused/appellant who had poured

kerosene over the body of victim and set her on fire, as a

result of which she sustained the following injuries: left arm

was burnt from shoulder to wrist; the right arm was burnt

from elbow to shoulder; approximately one-third of her back,

both sides of her neck and back, as well as both ears, were

also burnt. The burns had caused full-thickness damage to the

skin.

13. The question for consideration would be, whether the trial

court was justified in holding the appellant guilty under

Section 308 of IPC.?

At this stage, it would be appropriate to notice Section 308 of

the IPC which states as under: -

Section 308 of IPC: Attempt to commit culpable homicide

"Whoever does any act with such intention or

knowledge and under such circumstances that, if he

by that act caused death, he would be guilty of

culpable homicide not amounting to murder, shall

be punished with imprisonment of either description

for a term which may extend to three years, or with

fine, or with both; and, if hurt is caused to any

person by such act, shall be punished with

imprisonment of either description for a term which

may extend to seven years, or with fine, or with

both."

14. Thus taking a cumulative note of the medical evidence

collected by the prosecution; looking to the nature of the

crime and severity of the injuries, which are even life

threatening and also keeping in the mind the medical report

(Ex.P/7), it will not be apt to interfere with a well reasoned

judgment and order passed by learned trial court, as it may

lead to erosion of confidence of public in judicial system.

15. In view of the above, the judgment dated 08.03.2016 passed

by the learned Additional Sessions Judge & Special Judge

(under Protection of Children from Sexual Offences Act, 2012)

Kunkuri, District Jashpur (C.G.) in Special Case No. 49/2015,

whereby, the appellant was convicted and sentenced as stated

in Para 1 above, is hereby affirmed.

16. Accordingly, the Criminal Appeal is dismissed.

17. The appellant is stated to be in bail His bail bonds are

cancelled and he is directed to surrender forthwith and/or be

taken into custody for serving out the remaining period of

sentence. he is at liberty to assail the present judgment

passed by this Court by preferring an appeal before the

Hon'ble Supreme Court with the assistance of High Court

Legal Services Committee or the Supreme Court Legal

Services Committee.

18. Let a certified copy of this judgment along with the original

record be transmitted forthwith to the trial Court for

information and necessary action. Sd/-

(Bibhu Datta Guru) Judge Shoaib/Gowri

 
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