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

Chotelal Patel vs State Of Chhattisgarh
2025 Latest Caselaw 1266 Chatt

Citation : 2025 Latest Caselaw 1266 Chatt
Judgement Date : 17 January, 2025

Chattisgarh High Court

Chotelal Patel vs State Of Chhattisgarh on 17 January, 2025

                                      1




                                                       2025:CGHC:2972
                                                                       NAFR

           HIGH COURT OF CHHATTISGARH AT BILASPUR


                    Criminal Appeal No. 1528 of 2024

                  Judgement Reserved on 10.01.2025
                  Judgement Delivered on 17.01.2025

Chotelal Patel S/o Baandiram Patel Aged About 43 Years R/o Village
Mauhapali P.S. And Tahsil- Kharsia, District- Raigarh, Chhattisgarh.
                                                               ... Appellant
                                  versus
State Of Chhattisgarh Through Station House Officer, Kharsia, District-
Raigarh, Chhattisgarh.
                                                            ... Respondent
For Appellant        :      Mr. Basant Dewangan, Advocate.
For Respondent       :      Ms. Sunita Manikpuri, Dy. Govt. Advocate.

             Hon'ble Mr. Justice Naresh Kumar Chandravanshi

                             C.A.V. Judgment

1. This criminal appeal filed by the appellant-accused under Section

415 of Bhartiya Nagrik Suraksha Sanhita, 2023 (henceforth, "BNSS, 2023")

is directed against the judgment of conviction and order of sentence dated

06th August, 2024 passed by 2nd Additional Sessions Judge, Raigarh (C.G.)

in Sessions Trial No. 46 / 2023 convicting the appellant /accused for

commission of offence under Section 436 of the Indian Penal Code and

sentencing him to undergo rigorous imprisonment for 10 years and pay fine

of Rs. 2,000/-, in default of payment of fine, to undergo additional rigorous

imprisonment for three months.

2. The impugned judgment has been challenged on the ground that

without there being any cogent and reliable evidence against the

appellant/accused, the trial Court has convicted him, as such, it has

committed an illegality in convicting and sentencing him, as mentioned

above.

3. Case of the prosecution, in brief, is that at the time of incident

complainant Teejram Khadiya (PW-1) was residing at village Bamhanpali,

but he was doing labour work at village Banipathar. On 08.03.2023, at

about 10 AM when he was at his work place i.e. village Banipathar, then

Sukhram Chauhan (PW-3), who is resident of village Bamhanpali, informed

him over mobile phone that Chhotelal Patel (appellant/accused) has set his

house on fire and run away from the spot. On receiving such information,

complainant alongwith his wife Yashoda Khadiya (PW-4), brother Lalit

Khadiya (PW-8) and son Lakhand Khadia came at village Bamhanpali and

saw that his house was burning with fire. Village Sarpanch Dayaram Rathia

was extinguishing the fire by calling the fire brigade. Due to such fire, his

house, its roof made with asbestos sheet, wood, 03 sacks of rice, a

bicycle, clothes and other household articles were burnt in the fire.

Complainant lodged First Information Report on the same day i.e.

08.03.2023 at about 4.10 PM naming the appellant/accused alleging that

he burnt his house, which was seen by Mansharam Yadav (PW-5), who is

said to be the eye-witness to the incident. FIR (Ex.P-1) was lodged.

During course of investigation, police prepared spot map (Ex.P-2),

Damage panchnama (Ex.P-3). The police also seized ash of straw of

paddy (iSjk) and other articles vide Ex.P-4. Patwari also prepared spot map

(Ex.P-5). Memorandum statement of appellant / accused was recorded

vide Ex.P-7. Statement of the witnesses were recorded. The appellant was

arrested on 15.04.2023 vide arrest memo (Ex.P-13).

4. After investigation, charge-sheet under Section 436 of the IPC was

filed by the police before Judicial Magistrate First Class, Kharsia, District

Raigarh, who, in turn, committed the case to the Sessions Judge,

thereafter, the case was transferred to Second Upper Sessions Judge,

Raigarh, who tried the case.

5. Second Upper Sessions Judge, Raigarh framed charge under

Section 436 of the IPC and the same was read over and explained to the

appellant, which he denied and pleaded not guilty.

6. In order to establish the charge against the appellant, the

prosecution examined as many as 10 witnesses and exhibited 14

documents. Statement to the appellant under Section 313 of the CrPC was

also recorded in which he denied the material appearing against him and

stated that he is innocent and he has been falsely implicated in the case.

The appellant has not examined any witness in support of his defence.

7. After affording due opportunity of hearing to the parties, the learned

trial Court has convicted the accused /appellant and sentenced him, as has

been mentioned in opening paragraph of the judgment. Being aggrieved

and dissatisfied with the judgment, instant criminal appeal has been

preferred by the appellant questioning the same.

8. Contention of learned counsel appearing for the appellant is that the

appellant has been convicted only on the basis of statement of alleged

eye-witness Mansharam Yadav (PW-5), but his statement is not supported

by other independent prosecution witnesses that he saw the appellant

setting fire to the house of complainant. It is further contended that said

eye-witness Mansharam Yadav (PW-5) has deposed that he was grazing

his goats nearby the house of complainant, at that time, he saw the

appellant setting fire on the straw of paddy kept near the house of

complainant and running away from there, but neither he has stated

aforesaid facts to Sukhram Chouhan (PW-3) nor to PW-6 Dayaram Rathi

(Sarpanch of the said village), who went immediately on the spot. Even on

the spot map (Ex.P-2) prepared by police or spot map(Ex.P-5) prepared by

Patwari, it has not been mentioned that where Mansharam Yadav (PW-5)

was grazing his goats. It is contended further that he {Mansharam Yadav

(PW-5)} is well wisher of complainant, therefore, merely on the basis of

blunt statement, his deposition cannot be relied upon. It is next contented

that about a month prior to the incident, dispute erupted between

complainant and the appellant on account of grazing goats of complainant,

therefore, wife of the appellant namely Santoshi Patel had lodged FIR

against the complainant and his wife, as such, they have falsely implicated

the appellant in the instant case. It is submitted that the police has not

seized any burnt articles except 'ash' from the spot, whereas, as per case

of the prosecution, alleged house, which seems to be only one room

house, was made by wood and bamboo having roof of asbestos sheet, but

none of such burnt articles have been seized by the police except 'ash'.

These facts also go against the truthfulness of case of prosecution, but

learned trial Court without considering aforesaid facts and evidence, has

convicted the appellant for the aforesaid offence only on the basis of

unreliable and unlawful evidence, hence, it is prayed that appeal may be

allowed and the appellant may be acquitted of the said charge by setting

aside the impugned judgment of the trial Court.

9. On the other hand, learned counsel for the State submits that

Mansharam Yadav (PW-5) is the eye-witness to the incident, who has seen

the appellant setting fire to the house of complainant, which is also

supported by other independent prosecution witnesses. The impugned

judgment is based on due appreciation of evidence, which does not call for

any interference in the instant appeal, therefore, the instant appeal is liable

to be dismissed.

10. I have heard learned counsel appearing for the parties and perused

the record of trial Court with utmost circumspection.

11. Complainant Teejram Khadiya (PW-1) has stated in his court

statement that date of incident was "Holi festival" day of the year 2023 and

when he had gone to work at village Banipathar, then Sukhram Chouhan

(PW-3) had informed him over mobile phone that appellant has set his

house on fire and run away, thereafter, he (complainant), his wife Yashoda

Khadiya, brother Lalit Khadia and son Lakhan Khadia went to his village

and saw that his house was burning with fire and fire brigade was called

upon. He has further deposed that Manshram Yadav, who is resident of

his village, had told that he has seen the appellant setting fire to his house,

thereafter, he lodged FIR (Ex.P-1). Aforesaid facts have also been

supported by his wife Yashoda Khadia (PW-4).

12. Lalit Khadia (PW-8), who is brother of complainant, has also

supported the statement of complainant to the extent that, after receiving

information, he alongwith his brother had gone to Bamhanpali, till then

house of his brother had burnt. He has not supported other statement of

complainant.

13. Sukhram Chouhan (PW-3) has supported the deposition of the

complainant to the extent that he had informed the complainant on mobile

phone that 'his house has caught fire', then complainant came there. He

has not supported the statement of complainant Teejram Khadia (PW-1)

and his wife Yashoda Khadia (PW-4) that he (Sukhram Chauhan) had told

them that appellant has set fire on their house. Thus, there is material

omission in the deposition of aforesaid witnesses that 'whether Sukhram

Chohand (PW-3) has informed them about setting fire by appellant in their

house or not'.

14. Mansharam Yadav (PW-5), who is said to be sole eye-witness to the

incident' has deposed in his deposition that on the date of incident at about

10 AM when he was grazing his goats, at that time, appellant was also

going alongwith his goats, at that time, appellant went near the house of

complainant and set fire on paddy straw and run away from there, which

he had seen. He has further deposed that looking to the aforesaid facts,

he had told his wife Triveni to inform the villagers that house of the

complainant has caught fire and to extinguish it, thereafter, BDC and

Sarpanch called the Fire Brigade and asked them to extinguish the fire.

But, this witness has admitted in paragraph 6 of his cross-examination that

he had not gone near the house of complainant to graze the goat on the

date of incident. Sukhram (PW-3) and Dayaram Rathia (PW-6) had went

to the house of complainant, when it was burning, but they have not stated

in their deposition that Manshraram Yadav (PW-5) had told them, that, he

has seen the appellant setting fire on the paddy straw kept near the house

of complainant or setting fire on his house.

15. As per admission of complainant and his wife, they have good

relation with Mansharam Yadav (PW-5) and it is found that he {Mansharam

Yadav (PW-5)} had not told about the incident to other villagers like

Sukhram Chouhan (PW-3) and Dayaram Rathia (PW-6) when they had

reached to the place of incident that he has seen the appellant setting fire

to the house of complainant. His whereabouts (position) has also not been

mentioned by police and patwari in the Spot Map (Ex.P-2) & (Ex.P-5),

respectively prepared by them and he (eye-witness) himself has admitted

in his cross-examination that on the date of incident, he had not gone near

the house of complainant to graze his goats.

16. Having considered the aforesaid facts and further considering the

fact that prosecution has not examined Triveni {wife of Mansharam Yadav

(PW-5) }, therefore, only on the basis of blunt and uncorroborated

statement of Mansharam Yadav (PW-5) that he had seen the appellant

setting fire to the house of complainant, is not found to be reliable for

conviction of the appellant.

17. As per admission made by complainant Teejram Khadia (PW-1) and

his wife Yashoda Khadia (PW-4) in their cross-examination, about one

month prior to present incident, dispute had occurred between them and

the appellant, therefore, the wife of the appellant namely Santoshi Patel

had lodged FIR bearing Crime No. 60 / 2023 against the complainant and

his wife for the offence under sections 294, 323, 506 read with Section 34

of the IPC, to which Criminal Case No. 131 / 2023 was instituted against

them, thus, there is enmity between both the parties and said eye-witness

Mansharam Yadav (PW-5) appears to be a well-wisher of the complainant.

On this count also, on the basis of uncorroborated statement of

Mansharam Yadav (PW-5), the appellant / accused cannot be convicted for

the said offence beyond reasonable doubt.

18. It is a case of prosecution that appellant set fire to the house of

complainant, but neither it is clear from the charge-sheet nor from the

deposition of prosecution witnesses that what was the size of house of

complainant and how many rooms were there.

19. As per the Damage Panchnama (Ex. P-3) prepared by Head

Constable (PW-10), who is investigating officer of the case, on account of

said arson, 16 pieces of 8 feet asbestos sheets, bamboo poles on which

burnt plastic sheet (Tripal) were stuck, four piece of Miyar of saja Wood,

two trolley paddy straw worth Rs.20,000/- were damaged. But vide Seizure

memo (Ex.P-4) ash of only burnt paddy straw and other articles have been

seized. Other burnt articles like asbestos sheet, wooden article and

bamboo poles, etc. has not been seized. This facts show that poor

investigation was done by the prosecution, as it has not specifically been

mentioned in charge-sheet that what was the size of said house of

complainant and how many rooms were there, further, alleged burnt

articles ought to have seized, it is not found from the record that said arson

was as big that asbestos sheets and wooden articles were completly burnt.

20. As per Section 27 of the Evidence Act, memorandum statement of

accused is relevant to the extent only by which incriminating articles to the

offence is seized, but in the instant case, no such incriminating articles

have been seized. Despite that Investigating Officer (PW-10) has recorded

memorandum statement (Ex.P-7) of the accused but the same is not

helpful to the prosecution in the fact situation of the instant case.

21. In view of the foregoing discussion, it is found that case of the

prosecution is totally based on the deposition of said eye-witness

Mansharam Yadav (PW-5), but the same is not found to be reliable, as his

statement is not only blunt but uncorroborated also. Other prosecution

witnesses are hearsay witnesses. Despite that, learned trial Court without

appreciating the evidence in accordance with law, has convicted and

sentence the appellant, which is not found to be sustainable.

22. Accordingly, the criminal appeal is allowed and the impugned

judgment of conviction and order of sentence dated 6th August, 2024 is set

aside. The appellant stands acquitted of the offence under Section 436 of

the IPC. The appellant is reported to be in jail since 06.08.2024. He be

released forthwith, if not required in any other case.

23. Keeping in view of the provisions contained in Section 481 of the

Bhartiya Nagrik Suraksha Sanhita, 2023, the appellant is directed to furnish

a personal bond for a sum of Rs.10,000/- with one surety in the like amount

before the concerned trial Court, which shall be effective for a period of six

months alongwith an undertaking that in the event of filing of special leave

petition against the instant judgment or for grant of leave, the aforesaid

appellant on receipt of notice thereon shall appear before the Hon'ble

Supreme Court.

24. The trial Court record alongwith the copy of this judgment be sent

back immediately to the concerned trial Court for compliance and

necessary action.

Sd/-

                                                                     (Naresh Kumar Chandravanshi)
                                                                              Judge
Amit
 AMIT    Digitally signed
         by AMIT KUMAR
 KUMAR   DUBEY
         Date: 2025.01.20
 DUBEY   10:53:35 +0530


 

 
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