Citation : 2023 Latest Caselaw 1478 Jhar
Judgement Date : 5 April, 2023
IN THE HIGH COURT OF JHARKHAND AT RANCHI
(Criminal Appellate Jurisdiction)
Acquittal Appeal (DB) No. 65 of 2018
------
(Against the judgment of acquittal dated 15 th May 2018 passed by the learned
Additional Sessions Judge-IV, Chatra in Sessions Trial No. 232 of 2014)
------
1. Shailendra Yadav, son of late Tahal Yadav, resident of Old Hesag, PO +PS-
Rajpur, District Chatra, Jharkhand ...... Appellant
Versus
1. The State of Jharkhand
2. Nemdhari Yadav, son of late Nando Yadav
3. Parmeshwar Yadav, son of late Musan Yadav
4. Prabhu Yadav, son of late Sandhar Yadav
All residents of village- Purni Hesag, PO and PS Rajpur, District
Chatra ..... Respondents
---------
PRESENT
HON'BLE MR. JUSTICE SHREE CHANDRASHEKHAR
HON'BLE MR. JUSTICE RATNAKER BHENGRA
-------
For the Appellant : Mr. Navin Kumar, Advocate;
Mr. Abhijeet Kumar Pandey, Advocate
For the Respondents : Mr. Manoj Kumar Mishra, APP
-------
Oral Order
5th April 2023
Per, Shree Chandrashekhar,J.
Shailendra Yadav who is the informant of Rajpur PS Case No. 21 of 2014 has challenged the judgment dated 15th May 2018 passed in Sessions Trial No. 232 of 2014.
2. In Sessions Trial No. 232 of 2014, Nemdhari Yadav, Parmeshwar Yadav and Prabhu Yadav faced the trial on the charge under sections 302/34, 201/34 and 120-B/34 of the Indian Penal Code. The informant has made a statement before the officer-in-charge of Rajpur police station that in the evening of 20th April 2014 he was returning home with his father and when they reached near Chiridir dam he stopped there for a while to answer the nature's call. After some time, he heard cries of his father and when he reached near him he saw that Pradeep Yadav, Shyamdeo Yadav, Dhaneshwar Yadav, Prabhu Yadav, Vijay Yadav, Parmeshwar Yadav and Nemdhari Yadav were trying to conceal the dead body of his father.
3. During the trial, fourteen witnesses were examined by the prosecution to support the aforesaid charge framed against the accused 2 Acquittal Appeal (DB) No.65 of 2018
persons who are the respondent Nos. 2 to 4 (hereinafter referred to as "the respondents").
4. The learned trial Judge has held that the informant who is the only eyewitness is not a reliable witness and non-examination of the chawkidar to whom the informant first gave the information has substantially weaken the prosecution case.
5. The learned trial Judge has scrutinized the testimony of PW14 in the following manner:
"11. First of all I am taking the evidence of P.W.14 who is the informant of this case. He has proved his signature on the fardbeyan which was Marked as Ext. 2/1.He has also proved that this fardbeyan was written by Mahadeo Yadav. He has further stated in examination-in-chief that on 20.4.2014 on Sunday at 7.30 p.m. he was at Kanhachatti of Sunday Market. He went there to sell cucumber. His father had purchased six katthas land from Deva Bhuian. All the accused persons, namely, Nemdhari Yadav, Pradeep Yadav, Shamdeo Yadav, Bijay Yadav, Prabhu Yadav and Parmeshwar Yadey were stating to his father to give the land for construction of Chabutra if he will not give his land then they will kill him and they all have threatened before 15 days of incident. Before incident Shyamlal Yadav came at this house and said send your father to put LTI for land but he did not go. We were returning after selling cucumber from market and reached near Chiridiri dam then he went to call of nature and his father was going to slowly towards house. During that time his father made hulla "save me save me". He ran away towards house. All six accused persons were pulling after killing his father near brick-line. He has identified all six persons in the light of mobile and in the mean time Pradeep Yadav, Bijay Yadav and Nemdhari said kill him also and they chase him, he fled away towards jungle, hide himself in the shrub, they searched him he was hidden himself whole night behind the shrub At 4:00 a.m. he reached near brick-line he saw the dead body of his father. There was head injury and teeth were broken and right leg was dislocated. There was small red and green colour Gamchha and a lathi of 5' long lathi was also there. White colour Gamchcha was on the shoulder of his father. He was bearing plastic shoe, his head was covered by the piece of bricks and face was looking. He went to his house and narrated with family members accused persons have killed his father and left near brick-line. Villagers came. He went to the police station and chowkidar was also intimated. He also went to the police station with him. He has identified to the accused persons.
He has further stated in cross-examination that he has sold cucumber his father has not sold. Distance of brick-line is 200 steps from dam. There were one lacs bricks in the brick-line. He has given the boundary of brick-line in East-land of Kamakhya Singh, West- land of Kauleshwar Yadav, Norther - Land of Kamakhya Singh and South-dam. He went to answer to call of nature towards western side of the dam in the forest area comes within Chiridiri. After answer call of nature he used water where he sat for call of nature from this place where marpit was committed with his father this distance is four jaribs. He saw him through mobile bearing No. 9199682033."
3 Acquittal Appeal (DB) No.65 of 2018
6. Section 134 of the Indian Evidence Act provides that no particular number of witnesses shall in any case be required for the proof of any fact. The provisions under section 134 of the Indian Evidence Act seem to be the reason that conviction of the accused can be recorded on the basis of testimony of a solitary eyewitness provided his evidence admits no doubt and does not suffer from any inherent improbability. The learned trial Judge has held that PW14 is not a truthful and reliable witness.
7. The conduct of PW14 who is none else than son of Tahal Yadav is highly suspicious. There are serious contradictions in his version of the occurrence and the medical evidence.
8. Dr. Nitya Nand Mandal who conducted autopsy over the dead body of Tahal Yadav has found the following injuries on his person:
"Injuries:
(a) Lacerated wound over fore head vertical 3" x 1/2" x 1/4" bone exposed brownish colour,
(b) lacerated wound over lower limb of mouth 2"x1/2" x 1/4" brownish colour with multiple broken teeth wound involving gum and particles also present
(c) nose deformed with smelling 5" x 1 ½" brownish colour long and cartilaginous cracking present
(d) lacerated wound left side of the nose and face 1 ½" x ¼" x ¼" brownish colour.
On exposure of the wound fracture of left moller left moller bone facial present.
(e) Lacerated wound below left eye 1/2" x 1/2" x 1/4" brownish colour.
(f) Lacerated wound front of left leg 1"x1/2"x1/4" brownish colour.
(g) Lacerated wound front of left leg 1" x 1/2" x 1/4" brownish colour
(h) Echchymosis over left forarm 1 ½ " x 1 ½ " brownish colour.
(i) Echchymosis over back of elbow 2" x 1 ½ " brownish colour. On exposure of the chest:
(a) sternum fractured with haemotoma of inner side of wound 4" x 3"
(b) Lungs were pale.
(c) Heart both chamber empty pericardium and muscles pale.
(d)Abdomen liver, pale, stomach pale full of blood.
(e)Oesophagus contains blood and mocus.
Other viscera were pale."
9. As PW3, the doctor has rendered an opinion that the aforesaid injuries were caused to Tahal Yadav by hard and blunt object about 4 hours before his death and the cause of death was shock and hemorrhage resulting from multiple injuries over his face, chest and skull.
10. There are as many as nine serious injuries over vital parts of Tahal Yadav which indicate that the scuffle between the accused and the 4 Acquittal Appeal (DB) No.65 of 2018
deceased must have continued for some time. However, no other witness has come forward to support the prosecution story. PW1 and PW2 were declared hostile and the prosecution witnesses have admitted in the Court that there was enmity between the parties. PW5 who is the daughter of Tahal Yadav has set up an altogether different story that all accused persons caught hold of her father and taken him away from the market and on the way when her mother made inquiries from them they had threatened her. PW4 and PW6 who are the related witnesses have also not tendered any corroborative evidence rather PW4 has set up a third story about illicit relationship between Pradeep Yadav and the daughter-in-law of Tahal Yadav.
11. There are certain judicially evolved parameters which have to be kept in mind while dealing with a challenge to the judgment of acquittal.
12. In "Mahavir Singh v. State of M.P." (2016) 10 SCC 220 the Hon'ble Supreme Court has observed as under:
"12. In the criminal jurisprudence, an accused is presumed to be innocent till he is convicted by a competent court after a full- fledged trial, and once the trial court by cogent reasoning acquits the accused, then the reaffirmation of his innocence places more burden on the appellate court while dealing with the appeal. No doubt, it is settled law that there are no fetters on the power of the appellate court to review, reappreciate and reconsider the evidence both on facts and law upon which the order of acquittal is passed. But the court has to be very cautious in interfering with an appeal unless there are compelling and substantial grounds to interfere with the order of acquittal. The appellate court while passing an order has to give clear reasoning for such a conclusion."
13. Having regard to the aforesaid facts and circumstances in the case, we do not find any compelling reason to interfere with the judgment of acquittal passed in Sessions Trial No. 232 of 2014 and, accordingly, Acquittal Appeal No.65 of 2018 is dismissed.
14. Let the lower Court records be sent to the Court concerned forthwith.
15. Let a copy of the judgment be transmitted to the Court concerned through 'FAX'.
(Shree Chandrashekhar, J.)
(Ratnaker Bhengra, J.) Jharkhand High Court, Ranchi Dated: 5th April, 2023 S.B./Nibha-N.A.F.R
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!