Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harunnisha vs State Of Chhattisgarh
2025 Latest Caselaw 3118 Chatt

Citation : 2025 Latest Caselaw 3118 Chatt
Judgement Date : 19 June, 2025

Chattisgarh High Court

Harunnisha vs State Of Chhattisgarh on 19 June, 2025

Author: Rajani Dubey
Bench: Rajani Dubey
                                   1




                                                      2025:CGHC:25889


                                                                 NAFR


         HIGH COURT OF CHHATTISGARH AT BILASPUR
                         CRA No. 815 of 2008
Ramkumar Agarwal, son of Shiv Narayan Agarwal, aged about 61
years, resident of Muktidham, Ram Nagar, Supela, District Durg.


                                                            --- Appellant
                                 versus
State Of Chhattisgarh through the Police Station Supela, District Durg.


                                                        --- Respondent

CRA No. 821 of 2008 Harunnisha wife of Budharu @ Wajid Beg, aged about 45 years, R/o Muktidham, Ramnagar, Supela, District Durg (CG)

--- Appellant Versus State Of Chhattisgarh Through : PS-Supela, District Durg (CG)

--- Respondent

For Appellant in : None.

CRA No.815/2008.

For Appellant in     :   Mr. Uttam Pandey and Mr. Sunil Pandey,
CRA No.821/2008          Advocates.
For Respondent       :   Mr. Ajay Pandey, Govt. Advocate.


                Hon'ble Smt. Justice Rajani Dubey, J
                          Judgment On Board
19/06/2025

Both these appeals arise out of the judgment of conviction and

order of sentence dated 22.8.2008 passed by 12th Additional Sessions

Judge (FTC), Durg in ST No.212/2005 whereby the appellants stand

convicted and sentenced as under:

Appellant Ramkumar Agarwal

Conviction Sentence

u/s 307/149 of Indian Penal Code. RI for 7 years, fine of Rs.1000/-

and in default, to suffer SI for 6 months.

u/s 148 of Indian Penal Code. RI for 2 years, fine of Rs.500/- and in default to undergo additional RI for 3 months.

u/s 323/149 of Indian Penal Code. RI for 6 months.


Appellant Harunnisha

             Conviction                          Sentence

u/s 307/149 of Indian Penal Code. RI for 7 years, fine of Rs.1000/-

and in default, to suffer SI for 6 months.

u/s 147 of Indian Penal Code. RI for 1 year.

u/s 323/149 of Indian Penal Code. RI for 6 months.

All the sentences were directed to run concurrently.

02. Case of the prosecution, in brief, is that on 19.5.2000 when

complainant Gopinath, Sub Inspector and RK Rai, Assistant Sub

Inspector were doing investigation into the gambling offence, at around

7.15 pm they received a secret information that accused Budharu and

Ramkumar are writing satta patti (gambling slips). Thereafter, Sub

Inspector Gopinath took witnesses Shambhunath and Ramprojan with

him and they all raided the hutment of the accused Budharu where

Ramkumar and Budharu were found writing satta patti and the same

were seized. At that time, accused Ramkumar, Budharu, Harunnisha,

Wahid and three other persons resisted the seizure proceedings and in

this process, accused Budharu, Ramkumar and Wahid assaulted RK

Rai with rod, lathi and club lying there with intention to kill him. When

Gopinath came to his rescue, he too was assaulted by accused

Ramkumar with a club. However, when Gopinath shot in the air, the

accused persons fled from there. Immediately thereafter injured RK Rai

was taken to Sector-9 Hospital, Bhilai. Gopinath prepared Dehati

Nalishi (Ex.P/1) on the spot and based on it, FIR (Ex.P/41) was

registered. During investigation statements of the witnesses were

record, weapon of offence i.e. lathi, club and rod were seized from the

possession of the accused persons. After completing usual

investigation, charge sheet was filed against the accused persons.

03. Learned trial Court framed charges under Sections 212 of IPC

against accused Jitendra Patel and Santu Yadav and under Sections

147, 148, 186, 332/149, 333/149 & 307/149 of IPC against remaining

accused persons which were abjured by them and they prayed for trial.

04. In order to substantiate its case the prosecution examined 21

witnesses. Statements of the accused were recorded u/s 313 of CrPC

wherein they denied all the incriminating circumstances appearing

against them in the prosecution case, pleaded innocence and false

implication. In defence, they examined Pradeep Jain and accused

Ramkumar as DW-1 and DW-2.

05. After hearing counsel for the parties and appreciation of material

available on record, learned trial Court convicted and sentenced the

appellants as mentioned above. Co-accused Wahid and Budharu were

also convicted and sentenced under Sections 148, 323/149 and

307/149 of IPC. However, the other co-accused Jitendra, Santu Yadav,

Bablu Sao, Kalim Beg, Chand Beg, Jainuddin and Majid were acquitted

of all the charges. Hence these appeals by accused/appellants

Ramkumar Agarwal and Harunnisha.

06. As per jail report dated 6.1.2020, appellant Ramkumar Agarwal

was released from jail after completion of the entire sentence on

29.6.2012. In compliance of the order dated 12.3.2020 of this Court,

the State counsel submitted report dated 24.8.2020 of City

Superintendent of Police, Bhilai Nagar along with report of SHO,

Supela and death certificate of Ramkumar Agarwal which make it clear

that he died way back on 1.3.2013. These documents are taken on

record. No application for prosecuting this appeal on behalf of

Ramkumar Agarwal has been filed by his legal heirs/representatives.

07. In view of above, CRA No.815/2008 stands abated and is

dismissed as such.

08. Learned counsel for the appellant in CRA No.821/2008 submits

that the impugned judgment is contrary to law and material available

on record. Learned trial Court failed to consider that testimonies of PW-

6 Ram Parojan and PW-7 Shambhunath, who are so-called material

witness of the prosecution, is of no assistance since their court

statements run counter to the prosecution case and according to them,

neither they had gone to the place of incident along with police officers

nor had they seen the incident. He submits that the other factor which

creates doubt on the prosecution case is that according to PW-1 GN

Sand, the hut is constructed in 4 x 5 sqft area where the accused

persons may not be accommodated with chair and table at the same

time. As regards the present appellant, no specific role has been

attributed to her in commission of the offence. Learned trial Court has

not considered the ground raised by the appellant of there being

enmity between the appellant and the police officials. He further

submits that learned trial Court ought to have considered that neither

memorandum of the appellant was recorded nor recovery of any

incriminating article was effected from her exclusive possession.

Therefore, the impugned judgment in respect of the appellant is liable

to be set aside and she deserves to be acquitted of all the charges.

Alternatively, learned counsel for the appellant submits that if this

ultimately comes to the conclusion that conviction of the appellant is

proper, then considering the facts and circumstances of the case giving

rise to the incident which took place in the year 2000, the appeal is

pending since 2008, she remained in jail for three months; she was on

bail during trial and pendency of this appeal and never misused the

liberty; at present she is about 65 years of age, the jail sentence

imposed upon her may be reduced to the period already undergone.

09. On the other hand, learned counsel for the State opposing the

contention of the appellant submits that the learned trial Court upon

minute appreciation of oral and documentary evidence has rightly

convicted and sentenced by the appellant by the impugned judgment

which calls for no interference by this Court. Therefore, the present

appeal being without any substance is liable to be dismissed.

10. Heard learned counsel for the parties and perused the material

available on record.

11. It is clear from the record of learned trial Court that charge under

Sections 212 of IPC was framed against accused Jitendra Patel and

Santu Yadav and remaining accused persons were charged under

Sections 147, 148, 186, 332/149, 333/149 & 307/149 of IPC. After

appreciation of oral and documentary evidence, learned trial Court

convicted and sentenced the appellant Harnnisha u/s 307/149, 147 &

323/149 of IPC, accused Ramkumar Agarwal, Wahid and Budharu u/s

307/149, 148 & 323/149 of IPC. However, the other co-accused

Jitendra, Santu Yadav, Bablu Sao, Kalim Beg, Chand Beg, Jainuddin

and Majid were acquitted of all the charges.

12. PW-1 GN Sand, Sub Inspector, states that on the date of incident

he was posted at Police Station - Supela and went with Assistant Sub

Inspector RK Rai for investigation into gambling offence. After reaching

the indicated place, they tried to catch Budharu, Ramprasad Agarwal,

Wahid and Harunnisha and three other persons. However, during the

proceeding of seizure, the accused persons had a scuffle with them.

He states that Budharu assaulted with rod on the head of RK Rai

whereas Wahid, Ramkumar and other accused persons made assault

with lathi and Batta. He further states that during intervention, accused

Ramkumar Agarwal assaulted him with lathi on his left leg. When he

shot in the air with his service revolver, the accused persons fled from

the spot.

13. PW-18 Ramsharan Rai also stated that on the date of incident all

the accused persons assaulted him with iron rod, pipe and lathi as a

result of which he suffered injuries over his leg and knee and his 28

bones got fractured. In cross-examination he states that his entire body

up to mouth was plastered and though he had stated in his police

statement about the accused persons who made assault on him but if

the police could not get it or write it down, he cannot tell the reason.

14. PW-4 Dr. R. Ram examined injured RK Rai on 19.5.2000 and

found five lacerated wounds on his forehead, right parietal region of

head and both the legs and advised for x-ray vide Ex.P/9. Looking to

critical condition of RK Rai, he was admitted in ICU and he (PW-4)

informed the police about it vide Ex.P/10.

15. PW-11 Dr. Dhanjay Jha states that on 19.5.2000 RK Rai was

admitted in casualty ward of Sector-9 as he had suffered lacerated

wounds and fracture and was in critical condition. The injured RK Rai

remained hospitalized from 19.5.2000 to 9.6.2000. His bedhead ticket

is Ex.P/16.

16. PW-12 Dr. Lata Dewangan states that as per x-ray report of RK

Rai, she found injuries in left lung, multiple fractures and gave report

Ex.P/17.

17. From the unrebutted evidence of the injured RK Rai (PW-18)

which is duly supported by the evidence of PW-1 GN Sand and that of

the treating doctors, it is clear that on the date of incident, the

accused/appellant Harunnisha along with other co-accused persons

committed rioting, made an attempt to commit murder of RK Rai and

also caused simple injuries to complainant Gopinath, Sub Inspector.

Thus, the findings of learned trial Court holding the appellant

Harunnisha guilty under Sections 307/149, 147 and 323/149 of IPC

being based on proper appreciation of oral and documentary evidence

on record are hereby affirmed.

18. As regards sentence, considering the facts and circumstances of

the case, the fact that the accused/appellant is a woman of 65 years;

the incident took place way back in the year 2000; this appeal is

pending since 2008; she was on bail during trial and pendency of this

appeal and did not misuse the liberty; she has remained in jail for three

months, this Court is of the opinion that no fruitful purpose would be

served in sending her back to jail at this stage and the ends of justice

would be served if she is sentenced for the aforesaid offence to the

period already undergone by her.

19. In the result,

 CRA No.815/2008 filed by accused/appellant Ramkumar

Agarwal stands abated and is dismissed as such.

 CRA No.821/2008 filed by accused/appellant Harunnisha is

allowed in part. While maintaining her conviction under Sections

307/149, 147 and 323/149 of IPC, her jail sentence thereunder is

hereby reduced to the period already undergone by her.

However, the fine imposed on her with default sentence by trial

Court u/s 307/149 of IPC shall remain intact. She is reported to

be on bail, therefore, her bail bonds shall remain in operation for

a period of six months from today in view of provisions of Section

481 of BNSS, 2023.

Sd/ (Rajani Dubey) Digitally signed by MOHD MOHD AKHTAR AKHTAR KHAN KHAN Date:

2025.06.25 Judge 15:16:31 +0530

Khan

 
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