Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Chhattisgarh vs Sarbi Padda @ Jairam Dhurva @ Jairam ...
2025 Latest Caselaw 2879 Chatt

Citation : 2025 Latest Caselaw 2879 Chatt
Judgement Date : 22 August, 2025

Chattisgarh High Court

State Of Chhattisgarh vs Sarbi Padda @ Jairam Dhurva @ Jairam ... on 22 August, 2025

                                                              Digitally

                                      1
                                                              signed by
                                                              JYOTI
                                                       JYOTI  SHARMA
                                                       SHARMA Date:
                                                              2025.08.23
                                                              16:00:33
                                                              +0530




             HIGH COURT OF CHHATTISGARH AT BILASPUR

                         ACQA No. 350 of 2025

State Of Chhattisgarh Through Police Station - Bemetara, District -
Bemetara Chhattisgarh
                                                       ... Appellant(s)
                                    versus
Sarbi Padda @ Jairam Dhurva @ Jairam Nureti S/o Tagru Aged About 28
Years R/o Hidur Thana Baande, District Kanker And R/o Gumchur/
Gudumgunda, Police Station And District - Narayanpur Chhattisgarh
                                                      ... Respondent(s)

Order Sheet

22/08/2025 Heard Mr. Shashank Thakur, Deputy Advocate General for

the State/appellant.

Heard.

The present acquittal appeal has been filed under Section

21(1) of the National Investigation Agency Act, 2008 (for short,

the NIA Act) challenging the judgment dated 17.09.2024 passed

by the learned Special Judge (NIA) Bilaspur, in Special Case

(NIA) No. 10/2022 whereby the respondent-accused has been

acquitted of the charges under Sections 419 of the Indian Penal

Code (for short, the IPC) and Section 10, 13(1), 38(2) and 39(2) of

the Unlawful Activities (Prevention) Act, 1967 (for short, the

UAPA).

The appeal has been filed with a delay of 287 days for which

an application, being IA No. 1/2025, for condonation of delay

under Section 5 of the Limitation Act, 1963, has been preferred.

The facts, in brief, as projected by the appellant/State is that

on 09.06.2022 at around 4.00 p.m., Inspector P.P.Avadhiya (PW-

15) received information from an informer that a suspicious person

from Bastar is undergoing treatment at A.K. Multispecialty Hospital

Bemetara located on Raipur Road. PW-15 immediately informed

the Senior Officers about the said information. Thereafter, a team

was formed, witnesses were summoned and Superintendent of

Police, Dharmendra Singh Chhawai, Additional Superintendent of

Police Pankaj Patel, Sub-Divisional Police Officer Rajkumar

Burman, Deputy Superintendent of Police Rajiv Sharma (PW-11)

and Sub-Inspector Nasir Khan, Assistant Sub-Inspector Arvind

Sharma, Head Constable No. 160 Ravindra Tiwari PW 8, Head

Constable No. 328 Hemant Sahu, Head Constable No. 432

Rameshwar Mandle, Head Constable No. 404 Lokesh Singh (PW-

20), Constable Bhenu Sahu, Constable No. 203 Rajesh Dhruv,

Constable No. 481 Shivsen, Constable No. 140 Rahul Yadav,

Constable No. 74 Mukesh Mahire, Constable AIB's Head

Constable Hitesh Singh, Constable Ashish Rai and witnesses

Roshan Singh Rajput (PW-7) and Krishna Yadav reached near

Bed No. 1 in second four of AK Multispeciality Hospital, when the

unknown person lying on the said bed got nervous on seeing the

police and tried to run away. The appellant was surrounded and

caught. On questioning the said unknown person in presence of

witnesses in the Hospital premises, the said unknown person told

his name as Sarbi Padda @ Jayaram Dhurva @ Jayaram Nureti

and identified himself as a Deputy Commander of banned Maoist

organisation Kaknar L.O.S.

Inspector P.P. Avadhiya (PW-15) after taking consent from

the respondent-accused, searched him in the presence of

witnesses Roshan Singh Rajput (PW-7) and Krishna Yadav. At the

instance of the accused, his bag was searched in the presence of

the above mentioned witnesses and pamphlets containing Maoist

ideology (Exhibit P/39), press statement (Exhibit P/40), Naxalite

literature (Exhibit P/41), manifesto and constitution of

Dandakaranya Chhatra Sangh (Exhibit P/42), Naxalite literature

(Exhibit P/43) and Rs. 30,000/- in cash were seized as per seizure

memo (Exhibit P/14). The accused was being treated by Dr.

Praveen Sahu (PW-1). The statement of Dr. Praveen Sahu was

recorded by Inspector P.P.Awadhiya (PW-15) and after recording

Dehati Nalishi in '0' (Exhibit P/44) and numbered FIR (Exhibit

P/45) was registered after reaching the Police Station.

During the investigation, the Deputy Superintendent of

Police, Rajeev Sharma (PW-11) inspected the crime scene and

prepared a site map (Exhibit P/19). The accused was arrested as

per the arrest memo (Exhibit P/15) and his family was informed

vide Exhibit P/20. Letter (Exhibit P/21) was sent to the Tehsildar

Bemetara for identification of the accused. Interrogation report

(Exhibit P/23) was prepared after interrogating the accused. A

memo (Exhibit P/31) was sent through the Superintendent of

Police, Bemetara for prosecution sanction in the case. The

Principal Secretary, Government of Chhattisgarh, Home

Department, Raipur accorded prosecution sanction vide order

Exhibit P/32 and after completing the investigation, the charge

sheet was filed before the trial Court concerned.

Charges were framed against the accused-respondent Sarbi

Padda @ Jayram Dhurwa @ Jayram Nureti for the offences

punishable under Sections 419 of the IPC and Sections 10, 13 (1),

38 (2), 39(2) of the UAPA alleging that on 09.06.2022 at about

7.45 p.m., in A.K. Multispeciality Hospital Bemetara, District

Bemetara, concealing his real name and identity being the Area

Commander of Communist Party of India (Maoist Organisation)

Partapur, and identifying himself as the friend of Dr. Sukes Vadde,

Medical Officer CHC Antagarh and family member of Ramu

Gawade and presenting his name as Domar Singh, got himself

admitted in the said hospital for treatment and committed fraud,

and continued to be a member of the banned organisation

Communist Party of India (Maoist Organisation), kept illegal

propaganda material in his possession for its promotion with the

intention of furthering its activities and worked to promote the

activities of the said organisation.

The prosecution, in order to bring home the offence,

examined as many as 23 witnesses and exhibited as many as 45

exhibits and 2 Articles. However, after conclusion of the trial, the

respondent-accused was acquitted of the charges by the learned

trial Court on the ground that the most important witness of the

incident in question who was Dr. Sukesh Vadde, has not been

examined as witness in this case nor the prosecution has given

any reason for not examining Dr. Sukesh Vadde. In such

circumstances, an adverse presumption was liable to be drawn

against the police/prosecution.

From perusal of the records, it transpires that the

respondent-accused was got admitted in the A.K.Multispeciality

Hospital which belonged to Dr. Pravin Sahu (PW-1) by name

'Domar Singh'. The accused was introduced by Dr. Sukesh

Vadde. PW-1, Dr. Pravin Sahu has deposed that he at the behest

of Dr. Sukesh Vadde admitted the accused/respondent.

Though Dr. Pravin Sahu (PW-1) has been examined, but the

person i.e. Dr. Sukesh Vadde, who introduced the accused by his

fake name being Domar Singh, has not been examined nor has

been made accused in the present case. In fact, conduct of the Dr.

Pravin Sahu (PW-1) who treated the accused is also such, that he

also ought to have been arrayed as an accused in this case which

the prosecution has failed to do.

Moreover, the acquittal appeal has been filed by the

appellant / State with a delay of about 287 days.

The above conduct of the prosecution/investigating agency

shows how serious they are with respect to the offences which are

against not only an individual but against the State. It is common

knowledge that most of the Districts of the State are naxal affected

and if such a lethargic approach is adopted by the prosecution /

investigating agencies, then it would be very difficult to curb the

menace of Maoism and Naxalism in the State. The security

personnel / government officials / common people are losing their

lives in naxal activities. The lethargic approach of the prosecuting

agencies in naxal cases is a serious concern in the criminal justice

system, especially when the offence involves grave acts of

violence against the State and its citizens. A naxal act is not only a

threat to the security personnel but is a war against the State and

the Nation which challenges the sovereignty and integrity.

As such, at this stage, we deem it appropriate to issue

notice to the respondent/accused on IA No. 1/2025, which is an

application for condonation of delay in filing the appeal.

The notice shall be served upon the accused/respondent,

through the Director General of Police, Chhattisgarh, Raipur.

Upon service of notice, the accused/respondent may either

appear in person or through his counsel, before this Court.

Let this matter be listed on 22.09.2025.

Mr. Shashank Thakur, learned Deputy Advocate General

appearing for the State/appellant is directed to communicate this

order to the Chief Secretary, Government of Chhattisgarh, Raipur,

the Secretary, Department of Home, Government of Chhattisgarh,

Raipur, as well as to the Director General of Police, Chhattisgarh,

Raipur, forthwith, for information and necessary action.

The Registrar General of this Court is also directed to

communicate this order to the aforesaid authorities, forthwith for

information and necessary action.

                     Sd/-                           Sd/-
              (Bibhu Datta Guru)               (Ramesh Sinha)
                   JUDGE                       CHIEF JUSTICE




Jyoti
 

 
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