Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Akhilesh Singh Son Of Shri Chandragupt ... vs The State Of Jharkhand
2025 Latest Caselaw 4713 Jhar

Citation : 2025 Latest Caselaw 4713 Jhar
Judgement Date : 11 April, 2025

Jharkhand High Court

Akhilesh Singh Son Of Shri Chandragupt ... vs The State Of Jharkhand on 11 April, 2025

                                                              2025:JHHC:11289



                 Criminal Appeal (S.J.) No. 881 of 2006
                                         ......
   [Against the Judgment of conviction dated 28.04.2006 and Order of
   sentence dated 01.05.2006, passed by learned Additional Sessions Judge,
   (FTC-III) at Jamshedpur in Sessions Trial No.346 of 2004, 424 of 2004
   and 127 of 2005]
                                         ......
   Akhilesh Singh Son of Shri Chandragupt Singh, resident of Sidhgora,
   P.S. Sidhgora (Jamshedpur), Dist. East Singhbhum.
                                                ...    Appellant

                                      Versus
   The State of Jharkhand
                                                       ...     Respondent
                                        ......
   For the Appellant           : Mr. Jitendra S. Singh, Adv.
   For the State               : Mr. V.K. Vashistha, Spl. P.P.

                                        ......

                     PRESENT
    HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA
                         ......
                                 JUDGMENT

C.A.V. on 15.01.2025 Pronounced on 11.04.2025

1. I have already heard the arguments advanced by

Mr. Jitendra S. Singh, learned counsel for the appellant as

well as Mr. V.K. Vashistha, learned Spl. P.P. appearing for the

State.

2. This instant criminal appeal is directed against the

judgment of conviction dated 28.04.2006 and order of

sentence dated 01.05.2006 passed by learned Additional

Sessions Judge (FTC-III) at Jamshedpur in Sessions Trial

No.346 of 2004, 424 of 2004 and 127 of 2005 arising out of Cr.A(SJ) No.881 of 2006 Page | 1 2025:JHHC:11289

Sidgora P.S. Case No.68 of 2002, whereby and whereunder,

the sole appellant along with co-accused Santosh Kumar

Gupta @ Santosh Gupta has been held guilty for the offences

under Sections 353/307 read with Section 34 of the Indian

Penal Code and Section 27 of the Arms Act and sentenced to

undergo R.I. for seven years with fine of Rs.10,000/- each and

in default of payment of fine further directed to undergo R.I.

for six months for the offence punishable under Section

307/34 of the I.P.C. and R.I. for one year for the offence

punishable under Section 353/34 of the I.P.C. and further R.I.

for three years for the offence punishable under Section 27 of

the Arms Act.

3. The factual matrix giving rise to this appeal is that on

20.06.2002 at about 08:45 a.m., the informant Arvind Kumar

Singh (P.W.7), the then Officer-In-Charge of Dumaria Police

Station received confidential information that the present

appellant who was absconding in a case of Kabra kidnapping

and murder of a Jailor of Sakchi Jail, assembled on Road

No.20 with his associates. The informant along with other

police personnel went towards the said place for

apprehending the appellant and his associates. In the

meantime, instead of managing retreat after arrival of police

Cr.A(SJ) No.881 of 2006 Page | 2 2025:JHHC:11289

personnel, the appellant fired twice aiming the police

personnel who were sitting inside the Maruti Car. It is further

alleged that the informant was on driving seat of the car and

the gun shot hit on the front glass (wind screen) causing

gunshot injuries to him below right eye. It is further alleged

that two holes were caused in the frontal wind screen of the

Maruti Car due to said gunshot. Other associates of the

appellant had also opened two round fire aiming the

informant and his companion police officers. It is further

alleged that the informant and S.I. Om Prakash in their

defence had also opened fire from their service pistol then

Akhilesh Singh, Santosh Gupta and other unknown

miscreants started fleeing towards west and were chased by

the informant and S.I. Om Prakash but the accused persons

succeeded in fleeing away opening four rounds of fire with

the revolver towards the police personnel. It is further alleged

that in the course of their fleeing, miscreants have robbed a

Kawasaki Bajaj motorcycle on the point of pistol of a passerby

near Bara Flat and fled away. Thereafter, the informant and

S.I. Om Prakash (P.W.11) returned near Maruti Car and

found a Yamaha motorcycle No. BR 16C 2547 lying at the

place of occurrence left by the miscreants.

2025:JHHC:11289

The informant informed the above occurrence through

telephonic message to police control room and S.I. Arvind

Kumar was brought to T.M.H. for treatment. Accordingly,

Sidgora P.S. Case No.68 of 2002 dated 20.06.2002 was

registered for the offences under Sections 307/326/353/34 of

the I.P.C. and 27 of the Arms Act. The charge of investigation

was undertaken by S.I. Vivekanand Oraon, the then Officer-

In-Incharge of Sidgora Police Station.

4. After completion of investigation, charge-sheet was

submitted. First charge-sheet was submitted against Akhilesh

Singh (appellant) and Santosh Gupta continuing the

investigation against unknown and thereafter,

supplementary charge-sheet was submitted against one

Santosh Pandey for the aforesaid offences.

5. After Commitment of the case, charges were framed

against the accused appellant and two other accused persons

under Section 27 of the Arms Act and 307/34 and 353/34 of

the I.P.C. which were read over and explained to them, to

which they pleaded not guilty and claimed to be tried.

6. In the course of trial, altogether 11 witnesses were

examined by prosecution. Apart from oral testimony of

witnesses, following documentary evidence were adduced:

2025:JHHC:11289

Exhibit 1 : Written report

Exhibit 1/1 : Endorsement on the F.I.R.

     Exhibit 2                :     Formal F.I.R.

     Exhibit 3            :         Signature of S.I. Arvind Kumar

                                    on production-cum-seizure list.

     Exhibit 4            :         Signature of S.I. Arvind Kumar

                                    Singh on written report.

     Exhibit 5            :         Signature of V.N. Oraon on

                                    production-cum-seizure list.

     Exhibit 6            :         Signature of M.V.I. on M.V.I.

                                    report.

     Exhibit 7                :     Injury report

     Exhibit 8                :     Production-cum-seizure list

     Exhibit 8/1              :     Seizure list

     Exhibit 8/2              :     Seizure list

     Exhibit 8/3              :     Production-cum-seizure list

     Exhibit 9                :     M.V.I. report

     Exhibit 10           :         Signature of S.I. Om Prakash on

                                    production-cum-seizure list.

7. On the other hand, no oral or documentary evidence

were adduced on behalf of accused Santosh Kumar

Gupta and Santosh Pandey. The case of defence is denial

Cr.A(SJ) No.881 of 2006 Page | 5 2025:JHHC:11289

from occurrence to false implication. Although, five defence

witnesses have been examined on behalf of accused Akhilesh

Singh (present appellant).

Apart from oral evidence of defence witness, a map

of Jamshedpur town has also been filed by the accused

appellant Akhilesh Singh marked as Ext.A.

8. The learned Trial Court, after scrutinizing the oral as

well as documentary evidence led by respective parties

concluded about the guilt of the accused persons including

the present appellant and impugned judgment and order was

passed which has been assailed in this appeal.

9. Learned counsel for above named sole appellant has

vehemently argued that the impugned judgment of

conviction and order of sentence of the appellant is absolutely

beyond the weight of evidence adduced during trial and

suffers from perversity. The learned Trial Court has

miserably failed to appreciate that the prosecution has failed

to prove the place and manner of occurrence through their

own witnesses. The learned Trial Court has picked out the

circumstances favouring the prosecution and negated the

circumstances favouring the appellant without any cogent

reasons ignoring the principle of preponderance of

Cr.A(SJ) No.881 of 2006 Page | 6 2025:JHHC:11289

probability instead of proof beyond reasonable doubt as

applicable to criminal trials. The prosecution witnesses have

reiterated absolutely a different story regarding place of

occurrence, identity of miscreants, manner of damage to

official Maruti Car and the injury sustained by P.W.5. All the

material witnesses namely S.I. Arvind Kumar (P.W.5), S.I.

Arvind Kumar Singh (P.W.7), S.I. Om Prakash (P.W.11) and

S.I. Vivekanand Oraon (P.W.10) who have investigated the

case, have narrated about the occurrence in their own way

materially contradicting each other cutting the very root of

the prosecution case. Surprisingly, the learned Trial Court has

believed such contradictory evidence basis for conviction of

the appellant. It is further submitted that P.W.1 whose

motorcycle was alleged to have been snatched by the accused

persons has miserably failed to identify any of miscreants

during trial and surprisingly, he has not been declared hostile

by the prosecution on the point of identification. According to

P.W.5, the place of occurrence was Cross Road No.20 whereas

P.W.7, the informant, as well as P.W.10, the I.O. have clearly

stated that place of occurrence was not Cross Road No.20 but

Road No.20. On the other hand, P.W.11, another Police

Officer, has stated that the place of occurrence was Cross

2025:JHHC:11289

Road No.20. It is also surprising that the report of M.V.I.

(Ext.9) which speaks about an accident case having only the

one hole in the wind screen which belies the prosecution

story. Similarly, the injury report of the P.W.5 (Arvind

Kumar) as proved by P.W.9, Medical Officer of Tata Main

Hospital, Jamshedpur, was simple in nature below the right

eye which has not been opined to have caused by firearm. No

independent witnesses were examined to corroborate the

prosecution story. Although, availability of such witnesses in

the vicinity, the investigation was also conducted in

perfunctory manner and no wearing clothes allegedly blood

stained were seized in this case. No sketch map of the place

of occurrence was prepared. The Investigating Officer has

never visited the place of occurrence and has given false

description. The damaged Maruti Car was not seized from

the place of occurrence but the same was seized from Road

No.23. The Road No.20 and Cross Road No.20 are different

places and situated at a distance of 1 k.m. The learned Trial

Court has miserably failed to properly appreciate the

prosecution evidence as well as attach no credence to the

defence evidence without any cogent reasons. Therefore, the

impugned judgment of conviction and order of sentence of

2025:JHHC:11289

the appellant is absolutely unwarranted and under law and

appellant deserved to be acquitted from the charges leveled

against him and this appeal may be allowed.

10. On the other hand, learned Special Public Prosecutor

appearing for the State defending the impugned judgment of

conviction and order of sentence of the appellants has

contended that the learned trial court has very wisely and

aptly analyzed, scanned and appreciated the prosecution

evidence and arrived at right conclusion about guilt of the

appellant. The prosecution has proved the charges levelled

against the appellant beyond all shadow of reasonable doubt.

There is no substance in the points of argument raised on

behalf of the appellant, therefore, there is no reason to

interfere with the impugned judgment of conviction and

order of sentence of the appellant and there is no merit in this

appeal which is fit to be dismissed.

11. For better appreciation on the respective points of

arguments raised by learned counsels will assume of

evidence adduced by parties appears to be opposite.

P.W.1 Alok Prasad has deposed that on the date of

occurrence at about 9/10 A.M., he was passing through Bara

Talla Flat on his motorcycle, meanwhile, a person pointed

2025:JHHC:11289

revolver towards him and order to leave his motorcycle,

hence, due to fear, this witness left his motorcycle and fled

away in order to save his life. He has failed to identify the

miscreant.

P.W.2 S.I. Mahanayak Tieu is partial Investigating

Officer of this case who took charge of investigation on

04.01.2003 from previous I.O. Kamal Kishor and after

receiving supervision note of the superior, Officer submitted

charge-sheet No.27 of 2003 against the accused persons

Santosh Gupta showing Akhilesh Kmar Singh as absconder

and due to his transfer handed over the further charge of

investigation to then Offiver-In-Charge. He has proved the

signature of S.I. Arvind Kumar Singh and written report as

Ext.1 and endorsement on written report by then Officer-In-

Charge S.I. V.N. Oraon as Ext.1/1 and formal F.I.R. as Ext.2.

P.W.3 S.I. Sunit Kumar is also Investigating Officer

who took charge of further investigation on 16.04.2003 but

due to his suspension, he handed over the charge of

investigation to S.I. Tarkeshwar Ram and he has not

investigated this case.

P.W.4 S.I. Jairam Prasad succeeded the further charge

of investigation of this case and submitted charge-sheet No.93

2025:JHHC:11289

of 2003 against accused Santosh Pandey only on the basis of

confessional statement of said co-accused.

P.W.5 S.I. Arvind Kumar is the injured witness in this

case. According to his evidence on 20.05.2002 at about 09:15

A.M., he was posted as Officer-In-Charge of Burmamines

Police Station. On that day, at about 08:50 A.M., S.I. Arvind

Kumar Singh, the then Officer-In-Charge of Dumaria Police

Station came at Burmamines P.S. and informed him that an

absconder accused of Kabra Apharan Kand namely Akhilesh

Kumar Singh was seen along with his associates Santosh

Gupta and others behind the Tata Workers Union School at

Cross Road No.20 and was planning for commission of some

serious offence. The said information was also given to

superior Police Officers. Thereafter, this witness along with

S.I. Arvind Kumar Singh proceeded on his Maruti Car No. BR

16N 6061 to Sidgora Police Station and also accompanied

with S.I. Omprakash and approach towards Tata Workers

Union School, where they saw Akhilesh Singh, Santosh

Gupta and other unknown miscreant were talking to each

other on a red colour Yamaha motorcycle. This witness along

with above named other Police Officers proceeded further

towards the above named accused persons in order to

2025:JHHC:11289

apprehend them and stop the Maruti Car then S.I. Arvind

Kumar Singh and S.I. Omprakash got down from the car and

approached towards the miscreants. In the meantime,

Akhilesh Singh challenging them ordered to go back and also

opened firearm twice with his revolver and due to firing by

Akhilesh Singh wind glass of Maruti Car hit on left and right

side and pellets also entered inside and hit this witness just

below his right eye. Thereafter, this witness also opened fire

in order to save his life from his service pistol. He has further

deposed that Santosh Gupta and one unknown had also

opened fire towards S.I. Arvind Kumar Singh and S.I.

Omprakash who in order to save their life had opened fire

against the miscreants by their service revolver. The accused

persons managed to flee away then S.I. Omprakash and S.I.

Arvind Kumar Singh came to him and brought to T.M.H.

hospital for treatment. He has proved the production-cum-

seizure list of his service pistol and pellets used in his

defence.

This witness was put to extensive cross-examination,

wherein he has reiterated that he saw the miscreants just

behind Tata Workers Union School at Cross Road No.20

while he was driving the car. He opened fire in his defence

2025:JHHC:11289

from a distance of 10 feet from inside the car through right

window. He also reiterates that two holes were caused in the

wind glass of the car by firing of the accused persons. His car

was also seized by the Investigating Officer in damaged

condition. He also admits that in a subsequent case registered

at Sonari Police Station against accused Akhilesh Singh, he

conducted investigation. There is nothing else in his cross-

examination to disbelieve or discard his testimony.

P.W.6 S.I. Manoj Kumar Rai also assumed charge of

investigation of this case on 14.06.2003 but could not conduct

further investigation and was transferred.

P.W.7 S.I. Arvind Kumar Singh is the informant of this

case. According to his evidence on 20.06.2002, on the basis of

secret information that some hard core miscreants were

coming at Road No.20, Sidgora, he informed to superior

Police Officers and reached at Burmamines Police Station

accompanied with S.I. Arvind Kumar, the then Officer-In-

Charge and also S.I. Omprakash from Sidgora Police Station

and move towards Road No.20 and reached there at about

09:50 A.M. then he saw that a motorcycle was standing there

and three persons were standing near the motorcycle. He has

further deposed that the vehicle was being driven by S.I.

Cr.A(SJ) No.881 of 2006 Page | 13 2025:JHHC:11289

Arvind Kumar of Burmamines Police Station which was

stopped near the miscreants then S.I. Omprakash and this

witness got down from the car. Suddenly, Santosh Gupta

opened firearm twice with intention to kill them. It is further

stated that with a view to save themselves, this witness also

opened two rounds fire from his service revolver and S.I.

Omprakash also opened single fire. Thereafter, accused

Akhilesh Kumar Singh opened two rounds fire aiming to S.I.

Arvind Kumar who was sitting on the driving seat of the

vehicle, one of which hit S.I. Arvind Kumar breaking the

front glass of the vehicle which caused injury just below his

right eye. Due to counter firing of police personnel, the

accused persons managed to flee away. He has further

deposed that S.I. Arvind Kumar was brought to T.M.H. for

his treatment. This witness lodged F.I.R. drawing his self-

statement which is marked as Ext.4. The endorsement for

registration of case was made by S.I. V.N. Oraon, the then

Officer-In-Charge which is marked as Ext.5. He has also

identified the accused persons present behind the dock.

In his cross-examination, he reiterates that distance

between the stationary car and the accused persons was in

between 15 to 20 feet. In the front glass of the car, hole was

2025:JHHC:11289

made due to firing and in that course S.I. Arvind Kumar was

injured but he was conscious. In the cross-examination, on

behalf of accused Akhilesh Singh, he has further reiterated

that due to his firing, two holes occurred at the front wind

glass of the car. There is nothing else in his cross-examination

to discredit his testimony.

P.W.8 Budhinath Chowdhary has proved the signature

of M.V.I. Jitendra Kumar over the M.V.I. report as Ext.6.

P.W.9 Dr. D.K. Bhatta Mishra was posted as Medical

Officer at T.M.H. in emergency ward on 20.06.2002. This

witness has proved that he examined S.I. Arvind Kumar,

aged about 45 years, on that day at about 10:00 A.M. and

found following injury on his person:

(i) Lacerated wound below right eye size 2 cm x 1 cm.

According to him, it was an alleged case of assault by

firearm. The age of injury was fresh within six hours and

simple in nature. Patient was discharged after first aid. He

has proved the injury report as Ext.7.

P.W.10 S.I. Vivekanand Oraon is the Investigating

Officer of this case. According to his evidence on 20.06.2002,

at about 09:30 AM, he received telephonic information that

counter firing is going on between some miscreants and

2025:JHHC:11289

policy party near Tata Workers Union School, Sidgora. He

made station Diary entry and proceeded for verification and

necessary action towards the place of occurrence along with

A.S.I. Suneshwar Singh, A.S.I. S. Mahatha, A.S.I. R.P. Paswan

and other armed forces. He reached near place of occurrence

at 09:40 am and came to know that firing was going on

between miscreants and police party and miscreants have

fled away towards Bara Flat. He proceeded towards Bara Flat

to arrest miscreants then came to know that in the course of

fleeing away, the miscreants had robbed a Bajaj Kawasaki

motorcycle from a passerby and fled away towards Bagun

Hatu via Bara Flat. He also went towards Bagun Hatu but no

clue of miscreants was found and then he returned to place of

occurrence and found Yamaha motorcycle RX-100

registration No.BR 16C 2547 and Maruti Car bearing No.BR

16N 6061 belonging to S.I. Arvind Kumar, the then Officer-In-

Charge Burmamines Police Station and kept the motorcycle

and Maruti Car in supervision of Police. He received written

report of S.I. Arvind Kumar Singh, the then Officer-In-Charge

of Dumaria Police Station and registered Sidgora P.S. Case

No.68 of 2002 dated 20.06.2002 for the offence under Sections

307, 326, 353/34 of the I.P.C. and 27 of the Arms Act and

2025:JHHC:11289

taken up the charge of investigation himself. He also

prepared production-cum-seizure list of service revolver of

S.I. Arvind Kumar Singh and S.I. Omprakash along with used

pellets respectively marked Ext.8. He also visited the place of

occurrence along with S.I. Omprakash and S.I. Arvind Kumar

Singh and on their identification inspected the place of

occurrence which is near Pakki Sarak in front of quarter

No.X-N/27 Road No.20 near Tata Workers Union School,

Sidgora. The said Pakki Sarak runs east-west near place of

occurrence and about 10 ft. wide, thereafter, 10 ft. flank on its

north and south side. There is X-N type quarter of Tisco

Company by side of the place of occurrence and also Tata

Workers Union School. It is further stated that Road No.20

passes near the place of occurrence. In the course of

investigation, he recovered two bullets (.38) from inside the

Maruti Car of S.I. Arvind Kumar which was seized and

seizure list was prepared in the presence of independent

witnesses marked Ext.8/1. He also seized Yamaha motorcycle

RX-100 No.BR 16C 2547 left by miscreants in presence of

independent witnesses marked Ext.8/2. Thereafter, he

recorded the restatement of informant and other witnesses of

occurrence and also proceeded to T.M.H. hospital and

2025:JHHC:11289

recorded the statement of injured S.I. Arvind Kumar (P.W.5)

and other witnesses namely Alok Prasad (P.W.1). He also got

M.V.I. examination of the Maruti Car and obtained its report

(Ext.9). Due to his transfer, the further investigation was

handed over to the then Officer-In-Charge Sidgora P.S.

namely Kamal Kishor.

In the cross-examination of this witness, certain latches

in the investigation has been pointed out regarding non-

seizure of bloodstained clothes of the injured, bloodstained

seat cover of the Maruti Car, no inquiry about the ownership

of the Yamaha motorcycle RX-100 No.BR 16C 2547. The

seizure memo of Maruti Car shows the place of recovery is at

Road No.23 and of the motorcycle is at Road No.20. There is

nothing else in his cross-examination to discredit his

testimony.

P.W.11 S.I. Omprakash was also Member of Task Force

and he was informed by S.I. Arvind Kumar and S.I. Arvind

Kumar Singh that the known hardened criminals Akhilesh

Singh, the present appellant, Santosh Gupta and one another

were assembled near Tata Workers Union School at Cross

Road No.20. He proceeded with Maruti Car No.BR 16N 6061

and reached near place of occurrence and also consistently

2025:JHHC:11289

corroborated the evidence of informant that three miscreants

were standing near Yamaha motorcycle out of them, he

identified Akhilesh Singh and Santosh Gupta, who were

engaged in talking. S.I. Arvind Kumar Singh got down from

the car and tried to surround them. Meanwhile, they were

identified by miscreants and threatened of dire consequences

and with intention to kill them, the miscreants opened fire.

First of all, Santosh Gupta opened two rounds fire aiming

towards them with intention to kill them and Akhilesh Singh

opened two rounds fire aiming S.I. Arvind Kumar who was

sitting on driving seat of the Maruti Car which broke out the

front wind glass and caused injury below right eye to S.I.

Arvind Kumar. In order to save their lives, police personnel

including this witness counter fired upon the miscreants who

robbed one Kawasaki motorcycle of a passerby near Bara Flat

and fled away. The injured S.I. Arvind Kumar was brought to

T.M.H. for treatment. He has also claimed to have acquainted

with accused Akhilesh Singh prior to occurrence. No material

has been elicited in his cross-examination to disbelieve his

testimony.

12. On the other hand, defence witnesses examined on

behalf of appellant Akhilesh Singh is discussed hereunder:

2025:JHHC:11289

D.W.1 S. Pramanik who is Tisco Employer and resides

in quarter No.X-N-27 Road No.20 has stated that his house is

situated on Road No.20 northern side of which there is Tata

Workers Union School. According to him on 20.06.2002 in

between 08:30 a.m. to 09:30 a.m., no fire and counter fire took

place between miscreants and police near the above place of

occurrence rather on the next day morning, he came to know

from daily newspaper about the said occurrence of firing

between police and miscreants. He has also stated that Cross

Road No.20 is situated at a distance of 1 k.m. from Road

No.20.

D.W.2 Rajesh Kumar owns a shop on Road No.20. He

has also stated that towards north of his shop, there is Tata

Workers Union School and Cross Road No.20 cannot be seen

from Road No.20 which is at a distance of 1 k.m. Both roads

are different and distinct. He has also stated that in between

08:30 a.m. to 09:30 a.m., no firing between police and

miscreants took place at that place of occurrence.

D.W.3 Vijay Kumar Karki has also deposed in the

same line that Cross Road No.20 and Road No.20 are

different places and no such occurrence of firing between

2025:JHHC:11289

police and miscreants took place at Road No.20 in between

08:30 a.m. to 09:30 a.m. on 20.06.2002.

D.W.4 Jayant Kumar has stated that till 05.05.2003, he

was residing in quarter No.6 situated at Cross Road No.20.

Road No.20 situated at a distance of 1 k.m. from his house.

According to him, on Cross Road No.20, no occurrence of

firing took place between police and miscreants on 20.06.2002

in between 08:30 a.m. to 09:30 a.m.

D.W.5 Sri Ayodhya Singh is officiating Tax Daroga,

Jamshedpur and claimed to acquainted with the area of

Jamshedpur. According to him Road No.20 and Cross Road

No.20 are different places and having different path to

approach both the roads. He has also produced the map of

the city marked Ext.A.

13. From the aforesaid discussion of testimony of

prosecution witnesses, it is crystal clear that the main

prosecution witnesses, S.I. Arvind Kumar Singh (P.W.7), S.I.

Arvind Kumar (P.W.5) and S.I. Omprakash, were engaged in

apprehending the notorious criminals. On the basis of

credible confidential information. It is categorically proved

consistently by the informant that when they reached near

Road No.20 Tata Workers Union School, they found Akhilesh

Cr.A(SJ) No.881 of 2006 Page | 21 2025:JHHC:11289

Kumar Singh, Santosh Gupta and one unknown were

standing near Yamaha motorcycle. The informant (P.W.7)

along with S.I. Arvind Kumar (P.W.5) and S.I. Omprakash

(P.W.11) tried to apprehend the miscreants then one of the

miscreants aiming to S.I. Omprakash and S.I. Arvind Kumar

Singh twice opened fire but they saved themselves.

Meanwhile, present appellant Akhilesh Singh twice fired on

the Maruti Vehicle No.BR 16N 6061 wherein on driving seat

S.I. Arvind Kumar was sitting, the pellet making hole in the

front glass caused injury below his right eye to S.I. Arvind

Kumar (P.W.5). It is also proved that in order to defend

themselves, the police personnel also counter fired upon the

miscreants from their respective service revolver. The

miscreants were also chased after receiving information by

the then Officer-In-Charge V.N. Oraon (P.W.10) but the

miscreants snatched the motorcycle Kawasaki Bajaj of P.W.1

and managed to flee away. It is also not disputed that the

present appellant was also indicted for commission of

murder of Jailor of Sakchi Jail and also other serious offences.

The M.V.I. report of the Maruti vehicle also substantially

corroborates the fact that the front glass was found broken

making a hole and two pellets were also recovered from

2025:JHHC:11289

inside the Maruti Car marked Ext.8/1. The injury sustained

by P.W.5 S.I. Arvind Kumar who was sitting in the Maruti

Car at the relevant time also corroborates the fact that the

injuries sustained below the right eye and after first aid, he

was discharged on the same day. It is also proved by the

prosecution that the firearm was shot by present appellant

over the Maruti Car twice with intention to kill the police

personnel sitting inside. Not only this, the present appellant

and his associates have also attempted to kill S.I. Arvind

Kumar Singh and S.I. Omprakash by firing two rounds

aiming towards them but fortunately they were saved.

14. The main defence of appellant is regarding dispute

about exact place of occurrence which is mentioned in the

F.I.R. to be Road No.20 but in the evidence, P.W.5 has said

the place of occurrence to be Cross Road No.20. Such type of

minor discrepancy particularly where the difference of

distance is only 1 k.m. between two places, cannot be

countenanced so much to disbelieve the whole prosecution

story. The main identifying place is the Tata Workers Union

School where the accused persons were assembled, that is

stated by the I.O. while inspecting the place of occurrence for

identification of the informant and other eye witnesses.

2025:JHHC:11289

Another objection regarding perfunctory investigation could

also not be entertained. As pointed out by learned counsel for

the appellant regarding non-seizure of bloodstained clothes

of the injured, bloodstained seat cover of the Maruti Car, no

inquiry about the ownership of the Yamaha motorcycle RX-

100 No.BR 16C 2547. It is settled law that where the

occurrence is proved beyond doubt, any defect or irregularity

in the investigation cannot give any premium to the accused.

The defence witnesses examined in this case have only

pointed out that the two places, the Road No.20 and Cross

Road No.20 are different places having different path to go

and situated at a distance of 1 k.m. from each other. Simply

asserting that they have not got any information regarding

occurrence of firing between police and miscreants, does not

make the prosecution story doubtful. There is no sound

reason to disbelieve or discard the prosecution version only

on account of minor discrepancies. The cumulative effect of

overall evidence available on record clearly goes to show that

it is a grave offence of firing upon police personnel

obstructing them from discharge of their official duties at the

cost of deadly assault and attempted murder by hard core

criminals. It appears that the learned Trial Court has very

2025:JHHC:11289

wisely and aptly apprised, appreciated and scrutinized the

evidence available on record and arrived at right conclusion

about the guilt of the appellant. I do not find any valid reason

to interfere with the impugned judgment of conviction and

order of sentence of the appellant passed by learned Trial

Court. I find no merits in the points of argument raised on

behalf of the appellant, therefore, this appeal stands

dismissed.

15. Pending I.A., if any, stands dismissed.

16. Let a copy of this judgment along with Trial Court

record be sent back to the concerned Trial Court for

information and needful.

(Pradeep Kumar Srivastava, J.)

Jharkhand High Court, Ranchi Dated: 11/04/2025

Sachin / NAFR

 
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