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

Baiju Singh And Ors vs State Of Chhattisgarh
2026 Latest Caselaw 1399 Chatt

Citation : 2026 Latest Caselaw 1399 Chatt
Judgement Date : 8 April, 2026

[Cites 16, Cited by 0]

Chattisgarh High Court

Baiju Singh And Ors vs State Of Chhattisgarh on 8 April, 2026

Author: Rajani Dubey
Bench: Rajani Dubey
                                                          1




          Digitally
          signed by

                                                                       2026:CGHC:15983
          ABHIGYA
ABHIGYA   SAXENA
SAXENA    Date:

                                                                                  NAFR
          2026.04.13
          12:08:51
          +0530


                                HIGH COURT OF CHHATTISGARH AT BILASPUR
                                               CRA No. 406 of 2009
                         1. Balju Singh, aged about 23 years Son of Shambhu Singh Thakur;
                         2. Potan Sunder Singh, aged about 51 years Son of Birjhu Singh @
                            Umend Singh;
                         3. Gopal Singh Thakur, aged about 26 years Son of Shambu Singh
                            @ Bodaki Singh;
                         4. Pawan Singh, aged about 22 years. Son of Raamau Singh
                            Thakur;
                         5. Chhote Yadav, aged about 20 years Son of Ramjhul Yadav;
                         6. Sunil Kenwat, aged about 22 years Son of Rajkumar;
                         7. Ramau Singh, aged about 63 years Son of Vishram Singh;
                         8. Shambhu Singh Son of Vishram Singh, aged about 55 years;
                            All are residents of Village Paunsara, Police Koni, Station Bilaspur
                                                      (C.G.). District
                                                                                   ...Appellant
                                                       versus
                         1. State of Chhattisgarh, Through: Anusuchit Jati Kalyan, Thana,
                            Bilaspur, (C.G.). (wrongly mentioned as Police Station Tarbahar,
                            Bilaspur in the impugned Judgment).
                                                                             ... Respondent(s)

For Appellant : Mr. Siddhant Tiwari, Advocate For Respondent(s) : Ms. Shubha Shrivastava, Panel Lawyer

Hon'ble Smt. Justice Rajani Dubey

Judgment On Board 08/04/2026

1. The present appeal has been filed under Section 374(2) of the

Code of Criminal Procedure, 1973, assailing the judgment of

conviction and order of sentence dated 23.04.2009 passed by the

learned Special Judge (Atrocity), Bilaspur (C.G.), in Special

Criminal Case No. 07/2008, whereby the appellants have been

convicted and sentenced as under-:

  S. No.              Conviction                           Sentence
  1.         U/s. 147 of Indian Penal            R.I. for 03 - 03 months to

                           Code                  each accused
  2.         U/s. 341 of Indian Penal            R.I. for 01 - 01 month to

                           Code                  each accused
  3.         U/s. 294 of Indian Penal            R.I. for 01 - 01 month to

                           Code                  each accused

4. U/s. 336/149 of Indian Penal R.I. for 03 - 03 months to

Code each accused

5. R.I. for 06 - 06 months

with fine of Rs.500/- - 500/-

U/s. 295 (A) of Indian Penal each, in default of payment

Code of fine amount additional

R.I. for 03 months each

accused

6. U/s.3 (1) (x) of the R.I. for 06 - 06 months Scheduled Caste and with fine of Rs.500/- - 500/-

           Scheduled                    Tribes
                                                 each, in default of payment
           (Prevention of Atrocities) Act,
           1989                                  of fine   amount additional

                                                 R.I. for 03 months each

                                                 accused
                   All the sentences shall run concurrently


2. As per the report received in pursuance of the bailable warrant

issued on 01.04.2025 against the appellants, appellant Nos. 1, 2,

3 and 8 have died. Accordingly, the present appeal stands abated

in respect of appellant Nos. 1, 2, 3 and 8. Hence, the instant

appeal is now being prosecuted on behalf of appellant Nos. 4, 5, 6

and 7 only.

3. As per the prosecution case, on 22.10.2007 at about 5:30 PM,

during the occasion of Durga Visarjan at Village Paunsara, the

accused persons, forming an unlawful assembly, are alleged to

have assaulted the complainant, Krishnanand Suryawanshi (P.W.-

5), by means of lathi, danda, and stones, and also abused him in

filthy and obscene language. The incident was subsequently

reported to the concerned Police Station, and upon completion of

investigation, a charge-sheet came to be filed against the

appellants. The Learned Trial Court, having taken cognizance of

the matter, framed charges against the appellants under the

relevant provisions of law, to which they pleaded not guilty and

claimed to be tried.

4. In order to prove its case, the prosecution examined as many as

13 witnesses. Statements of the accused/appellants were also

recorded under Section 313 of Cr.P.C. wherein they denied all the

incriminating circumstances appearing against them and pleaded

innocence and false implication in the case. In their defence, they

did not examine any witness.

5. Learned trial Court after appreciating oral and documentary

evidence available on record, convicted the appellants and

sentenced them as mentioned in para 1 of this judgment. Hence,

this appeal.

6. Learned counsel for the appellants submits that the impugned

judgment of conviction and sentence passed by the Learned Trial

Court is illegal, erroneous, and unsustainable in law, having been

rendered on a misappreciation of facts and evidence on record. It

is contended that the Learned Trial Court has failed to properly

appreciate the testimony of the prosecution witnesses and has

arrived at findings which are perverse and not borne out from the

evidence on record. The evidence adduced by the prosecution is

stated to be contradictory, unnatural, and unreliable, and suffers

from material inconsistencies between the statements recorded

during investigation and those deposed before the Court. It is

further submitted that the Learned Trial Court has not considered

the oral and documentary evidence in its proper perspective and

has wrongly convicted the appellants, though the overall facts and

circumstances of the case entitle them to acquittal. The impugned

judgment is thus liable to be set aside. It is further submitted that

there is neither any direct nor circumstantial evidence connecting

the appellants with the alleged offence and they have been falsely

implicated without any cogent or credible evidence. It is also

contended that no offence under Sections 452, 294 read with

Section 34 of the Indian Penal Code, nor under Section 3(1)(10)

of the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989, is made out against the appellants. Without

prejudice to the aforesaid submissions, it is urged that the

sentence imposed is unduly harsh and excessive in the facts and

circumstances of the case and, therefore, deserves to be set

aside.

Alternatively, it is submitted that in the event this Hon'ble

Court is pleased to uphold the conviction of the appellants under

Sections 147, 341, 294, 336 read with Section 149 and Section

295-A of the Indian Penal Code, as well as under Section 3(1)(x)

of the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989, as recorded by the Learned Trial Court, then,

in the peculiar facts and circumstances of the case, a lenient view

in the matter of sentence may kindly be taken. It is respectfully

submitted that the incident in question pertains to the year 2007

and the present appeal has been pending since 2009. The

appellants have already undergone incarceration for a period of

about 09 days, and during the course of trial, they remained on

bail and have not misused the liberty granted to them. In these

circumstances, it is most humbly prayed that the sentence

imposed upon the appellants be reduced to the period already

undergone by them.

7. Per contra, learned counsel for the respondent/State supporting

the impugned judgment, submits that the learned trial Court after

minutely appreciation of the oral and documentary evidence

rightly convicted and sentenced the appellants under Sections

147, 341, 294, 336/149 and 295-A of the Indian Penal Code and

Section 3(1)(x) of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act, 1989. Therefore, this appeal being

without any merit, is liable to be dismissed.

8. I have heard counsel for the parties and perused the material

placed on record.

9. It is borne out from the record of the learned Trial Court that

charges were framed against the appellants under Sections 147,

148, 294, 336, 336 read with Section 149, 341 and 295-A of the

Indian Penal Code, as well as under Section 3(1)(x) of the

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)

Act, 1989. In order to bring home the charges, the prosecution

examined as many as 13 witnesses and exhibited 22 documents.

Upon appreciation of the oral and documentary evidence available

on record, the learned trial Court acquitted the appellants of the

charge under Section 148 of the Indian Penal Code; however, it

proceeded to convict and sentence the appellants for the

remaining offences, as detailed in paragraph 1 of the impugned

judgment.

10. As per the prosecution case, the complainant is stated to belong

to a Scheduled Caste and has produced a caste certificate

marked as Ex.P/1. However, a perusal of Ex.P/1 reveals that it is

a temporary certificate (अस्थाई प्रमाण पत्र), which is valid only for a

period of six months from the date of its issuance, i.e.,

26.11.2007. It is further evident from the record that the date of

the alleged incident, as reflected in the FIR (Ex.P/18), is

22.10.2007, whereas the said caste certificate was issued

subsequently on 26.11.2007, i.e., after the date of the incident, by

the Naib Tehsildar.

11. While dealing with the issue where the caste certificate was

issued after the occurrence of incident, the High Court of Madhya

Pradesh observed in the matter of Babulal Patel Vs. The state of

M.P. order dated 15.05.2024, passed in Criminal Appeal No. 648

of 2004, held in paras 6,7 & 8 as under:-

6. The learned trial court has convicted the

accused for the offence of Section 3(1)(x) of

the Act and for this, reliance has been placed

upon the provisional caste certificate of

complainant, marked as Ex.P-2. It was issued

by Tahsildar on 18.12.2002 and contents

thereof reveal that it was issued temporarily

while the incident of the present case occurred

on 8.12.2002, therefore, it is clear that this

provisional caste certificate was obtained from

Tahsildar after the date of incident.

7. The circular issued by General

Administration Department of Madhya

Pradesh Government dated 30.6.2001 with

No.F.7-32/2000/s very relevant here because

it came into existence prior to the issuance of

provisional certificate of Ex. P-2 in this case.

This circular makes it clear that the practice of

issuing provisional caste certificate is being

stopped henceforth and only in exceptional

circumstances, the provisional caste certificate

would be issued. Those exceptional

circumstances have also been discussed in

the circular itself and they are:

(1) for seeking admission in an education

institute. (2) for applying for a Government

job. (3) for appearing in an interview. (4) for

applying in a Government scheme.

Under only these four exceptional conditions

and that too when the caste certificate is

required immediately. the provisional caste

certificate was supposed to be issued; for it an

application is duly supported with the affidavit

and the reason of urgency was to be made.

The circular further clarifies that the validity

period of this caste certificate would be

maximum six months and all such cases in

which provisional caste certificate is issued

shall be enquired into within the prescribed

time frame and if the applicant is not found to

be entitled to the certificate, his provisional

caste certificate would be cancelled.

8. The above discussed circular was in

enforcement when the provisional caste

certificate of complainant, marked as Ex.P-2,

was issued by Tahsildar This caste certificate

was issued to prove the caste of complainant

in a criminal case. Obviously, the purpose of

issuing this provisional caste certificate was

not covered under the circular of 30.6.2001.

Thus, the learned trial court was in error in

relying upon the caste certificate of Ex.P-2

which was issued in flagrant violation of the

existing circular of Madhya Pradesh

Government dated 30.6.2001. In the light of

this observation, it is held that the caste of

complainant was not duly proved in the case

by any credible document."

12. Hon'ble Apex Court in the matter of Kumari Madhuri Patil Vs.

Additional Commissioner, Tribal Development reported in AIR

1995 SC 94 observed that the application for grant of social status

certificate shall be made to the Revenue Sub- Divisional Officer

and Deputy Collector or Deputy Commissioner and the certificate

shall be issued by such officer rather that officer at Taluk or

Mandal Level. This Court does not attract Section 3(1)(x) in this

case.

13. Krishna Nand (P.W.-05), in his deposition before the Learned Trial

Court, has stated that all the accused persons assaulted him and

abused him by using filthy and caste-related language, pursuant to

which the First Information Report came to be lodged against the

present appellants/accused persons. Further, Ram Kumar (P.W.-

06), Pratap (P.W.-07), Shatrughan (P.W.-08), Shiv Kumar (P.W.-

09) and Shani Kumar (P.W.-10), in their respective depositions,

have supported and corroborated the version of the complainant

as deposed before the Court. However, in view of the aforesaid

facts and circumstances of the case, and upon a careful perusal of

the entire record, it is evident that the caste certificate (Ex.P/1) has

been obtained subsequent to the date of the alleged incident.

Consequently, the prosecution has failed to satisfactorily establish

that the complainant belonged to a Scheduled Caste at the time of

the incident. In such circumstances, the essential ingredients of

the offence under Section 3(1)(x) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, 1989, are not

made out against the appellants.

14. Dr. Sandeep Tiwari (P.W.-03), who conducted the medical

examination of the injured witnesses (P.W.-04 to P.W.-16), duly

proved the medical reports and deposed before the Learned Trial

Court. His testimony lends due corroboration to the version of the

complainant and other injured witnesses, inasmuch as the injuries

noted in the medical evidence are consistent with the ocular

testimony adduced on record.

15. The Learned Trial Court has meticulously appreciated the oral as

well as documentary evidence, including the medical evidence,

and has rightly recorded the conviction of the appellants. The

findings so recorded are based on proper appreciation of the

evidence of the witnesses and are duly supported by the medical

evidence on record. Accordingly, the conviction of the appellants

under Sections 147, 341, 294, 336 read with Section 149 and

Section 295-A of the Indian Penal Code is hereby affirmed.

However, the conviction under Section 3(1)(x) of the Scheduled

Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989

is set aside.

16. As regards the sentence, considering that the incident in

question occurred in the year 2007 and nearly 19 years have

elapsed since then, and further that the appellants have already

undergone incarceration for about 09 days, have remained on bail

for a considerable period, and have not misused the liberty so

granted, this Court is of the considered opinion that the ends of

justice would be adequately met if the sentence awarded to the

appellants under Sections 147, 341, 294, 336 read with Section

149 and Section 295-A of the Indian Penal Code is reduced to the

period already undergone by them.

17. In the result, the appeal is partly allowed. The conviction of the

appellants under Sections 147, 341, 294, 336 read with Section

149 and Section 295-A of the Indian Penal Code is hereby

affirmed. However, the appellants are acquitted of the charge

under Section 3(1)(x) of the Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act, 1989. So far as the sentence

is concerned, the same, as imposed by the Learned Trial Court for

the aforesaid offences under the Indian Penal Code, is hereby

reduced to the period already undergone by the appellants.

18. The appellants are reported to be on bail, therefore, their bail

bond shall remain in operation for a period of six months from

today in view of provision of Section 481 of BNSS.

19. 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

Saxena

 
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