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

Bhav Singh And Others vs State Of Chhattisgarh
2025 Latest Caselaw 813 Chatt

Citation : 2025 Latest Caselaw 813 Chatt
Judgement Date : 29 July, 2025

Chattisgarh High Court

Bhav Singh And Others vs State Of Chhattisgarh on 29 July, 2025

Author: Rajani Dubey
Bench: Rajani Dubey
                                                      1

Digitally
signed
by AMIT
PATEL




                                                                       2025:CGHC:36947


                                                                                       NAFR

                       HIGH COURT OF CHHATTISGARH AT BILASPUR

                                           CRA No. 486 of 2007

              1. Bhav Singh, S/o Shri Prem Lodhi, aged about 60 years, R/o Village- Pathri
                  Khurd, Chowki Devkar, Police Station- Saja, District- Durg (C.G.)
              2. Naresh Kumar, S/o Shri Bhav Singh Lodhi, aged about 35 years, R/o Village-
                  Pathri Khurd, Chowki Devkar, Police Station- Saja, District- Durg (C.G.)
              3. Ravindra Kumar, S/o Shri Bhav Singh Lodhi, aged about 22 years, R/o
                  Village- Pathri Khurd, Chowki Devkar, Police Station- Saja, District- Durg
                  (C.G.)
                                                                                ...Appellants


                                                  versus
              •   State of Chhattisgarh, through District Magistrate, Durg, District- Durg (C.G.)
                                                                                ----Respondent
            _____________________________________________________________
                  For Appellants
                               : Mr. Atul Kumar Kesharwani, Advocate appears
                                 through Legal Aid.
                 For State     : Ms. Nandkumari Kashyap, Panel Lawyer.
            ____________________________________________________________
                               Hon'ble Smt. Justice Rajani Dubey
                                            Order on Board
            29.07.2025
             1.    Looking to the pendency of this case, which is pending since 2007 and

                   today when the matter is called, no one appears on behalf of the

                   appellants, therefore, in these circumstances, this Court is directed to

                   Shri Atul Kumar Kesharwani, learned Panel Lawyer to assist the Court

                   and contest the matter on behalf of the appellants.

             2.    The Secretary, High Court Legal Aid Committee is directed to appoint
                                      2

     Shri Atul Kumar Kesharwani, Advocate to contest the matter on behalf

     of the appellants and authorization letter in this regard be also issued.

3.   This appeal is preferred under Section 374 (2) of the Code of Criminal

     Procedure, 1973 against the judgment dated 12.06.2007 passed by

     Additional Sessions Judge, Bemetara, passed in S.T. No. 258/2006,

     whereby the said Court convicted the appellants and sentenced them

     as under:-

     Conviction                          Sentence
     U/S 304-II of IPC                   R.I for 05 years each and with fine
                                         amount of Rs. 1000/- each in default
                                         of payment of fine to undergo
                                         additional S.I. for 03 months each.
     U/S 304-II of IPC                   R.I for 05 years each and with fine
                                         amount of Rs. 1000/- each in default
                                         of payment of fine to undergo
                                         additional S.I. for 03 months each.

                         (Both sentences are directed to run concurrently)

4.   Brief facts of the case are that on 22.05.2006 at about 3:30 pm, the

     appellants for safety of their field (badhi) from the cattle connected the

     electric wire to the fencing from motor pump for using electricity and

     when the deceased Kunj Bai and Jag Rakhan during their agricultural

     work while passing in front of the field of appellants came in contact

     with the electrocuted fencing (velvet ) wire which was barbed is

     adjoined of the plot of the deceased Kunj Bai, as a result of which Kunj

     Bai and Jagrakhan died on the spot of electric shock and on the basis

     of the aforesaid information, morgue was registered. After completion of

     due, necessary investigation, they were charge-sheeted before the

     Court of concerned Jurisdictional Magistrate, who, in turn, committed

     the case for trial. On the basis of the material contained in the charge-

     sheet, learned trial Court framed charges against the appellants for
                                     3

     alleged commission of offence under Section 304 of IPC. The

     appellants/ accused persons having abjured guilt were subjected to

     trial.

5.   In order to establish the charges against the accused persons, the

     prosecution has examined as many as 14 witnesses. The statement

     under Section 313 of Cr.P.C. of the appellants have been recorded, in

     which they denied the incriminating charges leveled against them and

     pleaded their innocence that they have been falsely implicated in this

     case. However, no witness examined by them in their defence.

6.   The learned trial Court after hearing the counsel for the respective

     parties and considered the material available on record has acquitted

     the co-accused of all the charges and thereby convicted and sentenced

     the present accused/appellants as mentioned in inaugural para of this

     judgment. Hence, this present appeal.

7.   Learned counsel for the appellants submits that the learned trial Court

     acted with material irregularities and failed to establish any of the

     ingredients of Section 299 of IPC, so conviction under Section 304-II of

     IPC not at all sustainable, learned trial Court has failed to consider the

     evidence of the seizure witnesses who were not supported the

     prosecution case and without any legal admissible and clinching

     evidence regarding the involvement of all the appellants for plying the

     electricity for the barbed wire unnecessarily convicted all the appellants

     for alleged commission of offence and the whole findings of the learned

     trial Court is based on suspicion and it is well settled the suspicion,

     however be strong it cannot replace legal proof against the appellants.

     He further submits that if the entire case of the prosecution is taken as

     it is, it would be a case, at the most, of commission of offence under

     Section 304-A of the IPC and the appellants have already been in jail
                                       4

      for about 01 year, as such, it is a fit case where conviction of the

      appellants for offence under Section 304-II of the IPC can be

      converted /altered to an offence under Section 304-A of IPC. Thus, the

      present appeal deserves to be allowed in full or in part.

8.    Ex adverso, learned State counsel, supporting the impugned judgment

      submits that prosecution has been able to prove the offence beyond

      reasonable doubt and the trial Court has rightly convicted the

      appellants for the aforesaid offence and it is not the case of alteration of

      offence from under Section 304-II of IPC to Section 304- A of the IPC

      where the conviction of the appellants can be modified for lesser

      offence, therefore, the instant appeal deserves to be dismissed.

9.    It is evident from record of learned trial Court that it framed charges for

      offence punishable under Section 304 of IPC against the present

      appellants and after appreciation of oral and documentary evidence,

      learned trial Court convicted the appellants as mentioned in inaugural

      para of this judgment.

10.   As per prosecution story itself, appellants were running their motor

      pump in the field illegally and they were using electricity without any

      authorized connection and by hooking an electric wire. It is evident from

      the memorandum statement of accused- Ravinder Kumar Ex. P/11 that

      his crops were getting damaged as the cattle used to feed on his crops,

      as such, in order to protect them, he installed the fencing made of

      barbed wire in the field (badhi) so that the cattle refrain themselves

      from entering into his field, as such he made electricity pass through

      the fencing wires which was connected in the motor pump and the

      deceased Kunj Bai and Jagrakhan came in contact with the said live

      wire and died.

11.   Dular Ram (PW-1), Ramsheela Bai (PW-2) and Murit (PW-7) have
                                          5

      stated in their depositions that the accused illegally were using

      electricity in their field without any authorized connection and by

      hooking an electric wire and running the motor pump and fixed the

      electric wire in the fencing wire which was installed in the field.

12.   Sanjay R. P. Khandelwal (PW-9) has stated in his deposition that the

      accused used electricity illegally and did not take any electric

      connection from electricity department. B.P. Mishra (PW-14) has

      supported the whole proceedings.

13.   From bare perusal of the record and from close scrutiny of the

      statements made by all witnesses, it clearly establishes this fact that

      the accused were running their motor pump in the field illegally and

      they were using electricity without any authorized connection by

      hooking an electric wire and installed fencing made of barbed wire in

      the field (badhi) so that the cattle refrain themselves from entering into

      their field. They also made electricity pass through the fencing wires

      which was connected in the motor pump, for the purpose of protecting

      their crop from the cattle. As such, they had no such wicked intention to

      murder the people by doing so. However, as deceased Kunj Bai and

      Jagrakhan came in contact with the said live wire they died.

14.   It is not disputed in this case that both the deceased Kunj Bai and

      Jagrakhan died due to electrocution when they came in contact with the

      said live wire.


15.   For the sake of convenience, Section 299 of IPC and Section 300 of
      IPC are reproduced as under:-

      " Section 299. Culpable homicide.--
       Whoever causes death by doing an act with the intention of causing
       death, or with the intention of causing such bodily injury as is likely to
       cause death, or with the knowledge that he is likely by such act to
       cause death, commits the offence of culpable homicide.
                                         6

       Section 300. Murder.--
       Except in the cases hereinafter excepted, culpable homicide is
       murder, if the act by which the death is caused is done with the
       intention of causing death, or
       (Secondly)-- If it is done with the intention of causing such bodily
       injury as the offender knows to be likely to cause the death of the
       person to whom the harm is caused, or--
       (Thirdly)-- If it is done with the intention of causing bodily injury to
       any person and the bodily injury intended to be inflicted is sufficient
       in the ordinary course of nature to cause death, or--
       (Fourthly)-- If the person committing the act knows that it is so
       imminently dangerous that it must, in all probability, cause death or
       such bodily injury as is likely to cause death, and commits such act
       without any excuse for incurring the risk of causing death or such
       injury as aforesaid."

16.   From the above submission, the point emerged for determination of this

      Court is whether the learned trial Court was justified in convicting the

      appellants under Section 304-II of IPC.

17.   To appreciate this point, this Court has to extract the provision of

      Section 304-II of IPC which reads as under :-


         " Section 304 Part II of the Indian Penal Code (IPC) deals with
         culpable homicide not amounting to murder, specifically when the
         act causing death is done with the knowledge that it is likely to cause
         death, but without the intention to cause death or such bodily injury
         as is likely to cause death. Punishment under this section can
         include imprisonment for up to ten years, a fine, or both"

18.   A conjoint reading of the aforesaid sections makes it clear that the key

      distinction between offenses under Section 304 Part II and Section

      304A of IPC lies in the degree of mens rea (guilty mind) involved.

      Section 304 Part-II deals with culpable homicide not nowledge that his

      act is likely to cause death, even if he didn't intend to cause death.

      Section 304A, on the other hand, deals with death caused by a rash

      and negligent act, where there is no intention or knowledge of causing

      death. Thus, the crucial factor in distinguishing between the two

      sections is the presence or absence of "knowledge" that the act is likely
                                        7

      to cause death. If such knowledge exists, even without the intention to

      cause death, Section 304 Part-II is applicable and if there is only

      rashness or negligence, without the knowledge element, Section 304A

      is the relevant provision.

19.   This issue came up for consideration before the Hon'ble Supreme Court

      in the case of Anbazhagan vs State represented by the Inspector of

      Police, reported in AIR 2023 SC 3660 wherein Hon'ble Supreme Court

      considering what are the essential ingredients for attracting the

      provisions of Section 304 of IPC has held in para 60 sub-para 12 as

      under:-

        "60. Few important principles of law discernible from the aforesaid

        discussion may be summed up thus:-

           ...........

(12) In determining the question, whether an accused had

guilty intention or guilty knowledge in a case where only a

single injury is inflicted by him and that injury is sufficient in

the ordinary course of nature to cause death, the fact that

the act is done without premeditation in a sudden fight or

quarrel, or that the circumstances justify that the injury was

accidental or unintentional, or that he only intended a

simple injury, would lead to the inference of guilty

knowledge, and the offence would be one under Section

304 Part II of the IPC."

20. The Hon'ble Supreme Court in the case of N. Ramkumar vs. State

Represented by Inspector of Police, reported in AIR 2023 SC 4246

has reiterated the same principle. The Hon'ble Supreme Court in the

case of Mahadev Prasad Kaushik vs. State of Uttar Pradesh and

another, reported in (2008) 14 SCC 479 has considered the comparison

between Section 304 of IPC and Section 304-A of the IPC and has held

in paragraph 23, 24 and 26 as under :-

23. Section 304A was inserted by the Indian Penal Code

(Amendment) Act, 1870 (Act XXVII of 1870) and reads

thus;

"304A. Causing death by negligence. - Whoever causes

the death of any person by doing any rash or negligent act

not amounting to culpable homicide, shall be punished

with imprisonment of either description for a term which

may extend to two years, or with fine, or with both.

The section deals with homicidal death by rash or

negligent act. It does not create a new offence. It is

directed against the offences outside the range of Sections

299 and 300, IPC and covers those cases where death

has been caused without intention' or 'knowledge. The

words "not amounting to culpable homicide in the provision

are significant and clearly convey that the section seeks to

embrace those cases where there is neither intention to

cause death, nor knowledge that the act done will in all

probability result into death. It applies to acts which are

rash or negligent and are directly the cause of death of

another person.

24. There is thus distinction between Section 304 and

Section 304A, Section 304A carves out cases where death

is caused by doing a rash or negligent act which does not

amount to culpable homicide not amounting to murder

within the meaning of Section 299 or culpable homicide

amounting to murder under Section 300, IPC. In other

words, Section 304A excludes all the ingredients of

Section 299 as also of Section 300. Where intention or

knowledge is the motivating force of the act complained of,

Section 304A will have to make room for the graver and

more serious charge of culpable homicide not amounting

to murder or amounting to murder as the facts disclose.

The section has application to those cases where there is

neither intention to cause death nor knowledge that the act

in all probability will cause death.

26. Though the term 'negligence' has not been defined in

the Code, it may be stated that negligence is the omission

to do something which a reasonable man, guided upon

those considerations which ordinarily regulate the conduct

of human affairs would do, or doing something which a

reasonable and prudent man would not do"

21. It is clear from statements of all the witnesses that appellants have no

intention or knowledge to cause death of the deceased, but due to their

rash and negligent act, the deceased died as a result of electrocution,

so their conviction for offence under Section 304-II of IPC is altered to

Section 304-A of IPC.

22. In light of aforesaid judicial pronouncements if the facts and evidence

emerging in the present case are seen, it is quite apparent that there

was no premeditation or intention on the part of the accused/appellants

of causing death of the deceased. However, looking to the manner in

which the death of the deceased is caused the act of the

accused/appellants falls in the category of the rash and negligent act

making them liable for conviction under Section 304-A of IPC instead of

304-II of IPC.

23. As regards quantum of sentence, keeping in view the facts that incident

took place in the year 2006, this appeal is pending since 2007, the

appellants were on bail during trial as well as during pendency of this

appeal and did not misuse the liberty; appellant No. 1 is now aged more

than 70 years, appellant No. 2 is now aged more than 50 years and

appellant No. 3 is now aged more than 40 years and appellants have

remained in jail for about 01 year and this Court is of the opinion that

no useful purpose would be served in again sending them to jail at this

stage and the ends of justice would be met if they are sentenced to the

period already undergone by them under Section 304A of IPC.

24. In the result, the criminal appeal is partly allowed. Conviction of the

appellants under Section 304-II of IPC is hereby set aside and they are

instead convicted under Section 304-A of IPC and sentenced to the

period already undergone by them. The impugned judgment stands

modified to the above extent.

25. The appellants are reported to be on bail. However, keeping in view the

provisions of Section 481 of BNSS, 2023 the appellants are also

directed to furnish a personal bond for a sum of Rs. 25,000/- each with

one surety in the like amount before the Court concerned 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 appellants on receipt of notice

thereon shall appear before the Hon'ble Supreme Court.

26. The trial Court record along with a copy of this judgment be sent back

immediately to the trial Court concerned for compliance and necessary

action.

Sd/-

(Rajani Dubey) JUDGE AMIT PATEL

 
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 : MAIMS

 
 
Latestlaws Newsletter