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

Arun Kumar Das Son Of Sri Kartik Das vs The State Of Jharkhand
2025 Latest Caselaw 5106 Jhar

Citation : 2025 Latest Caselaw 5106 Jhar
Judgement Date : 24 April, 2025

Jharkhand High Court

Arun Kumar Das Son Of Sri Kartik Das vs The State Of Jharkhand on 24 April, 2025

                                                       2025:JHHC:12357



                 Cr. Appeal (S.J) No. 703 of 2006
  [Against the judgment and order of conviction and sentence dated
  07.03.2006 and 17.03.2006 passed by learned Additional Sessions
  Judge, Fast Track Court No.II, Civil Court, Jamshedpur in connection
  with S.T. No. 228/2004 arising out of Jugsalai P.S. Case No. 172 of
  2003 (G.R.) Case No. 1684 of 2003]

  Arun Kumar Das son of Sri Kartik Das
  Residents of M.E. School Road, Jugsalai, Police Station-
  Jugsalai, District-Singhbhum (East).                ....     Appellant


                                 Versus
  The State of Jharkhand                             ..... Respondent
                                 With
                 Cr. Appeal (S.J) No. 532 of 2006
1. Gurucharan Paul @ Gulla Paul, Son of Sri Jeet Mohan Paul,
  resident of Dimna Bastee, P.S. Mango, Town Jamshedpur,
  District-East Singhbhum (Jharkhand)
2. Raj Kumar Singh, Son of Sri Kalu Singh, Resident of Dimna
  Bastee P.S. Mango, Town Jamshedpur, Dist- East Singhbhum
  (Jharkhand)                                   ....          Appellants


                                 Versus
  The State of Jharkhand                        .....        Respondent
                                 With
                 Cr. Appeal (S.J) No. 557 of 2006
  Arun Kumar Singh @ Vicky son of Sri Sahajeet Singh, resident
  of H.No. 44, Road No.3, New Rani Kudar, P.S. Kadma, Town-
  Jamshedpur, District-East Singhbhum.                ....    Appellant
                                 Versus
  The State of Jharkhand                             ..... Respondent
                                 With
                Cr. Appeal (S.J) No. 572 of 2006
  Rajiv Mishra Son of Hari Shankar Mishra, Resident of Naya
  Basti, Bagbera, P.O. & P.S. Jugsalai, District- Singhbhum
  East.                                               ....    Appellant

                                                                  Page | 1
                                                    2025:JHHC:12357



                             Versus
The State of Jharkhand                                      .....
Respondent
                             With
              Cr. Appeal (S.J) No. 653 of 2006
Basant Kumhar @ Basant Kumbhar, Son of Gadhadhar
Kumbhar, resident of Dimna Bastee, Upper Tola, P.O. & P.S.
Ulidih, Mango, District-East Singhbhum.
                                                ....    Appellant
                             Versus
The State of Jharkhand                         ..... Respondent
                             With
              Cr. Appeal (S.J) No. 826 of 2006
Kajal Sen, son of Sri Gaur Sen,
Residents of Dimna Bustee, Mango, Police Station- Ulidih,
Town- Jamshedpur, district-Singhbhum (East).
                                              ....     Appellant
                             Versus
The State of Jharkhand                       ..... Respondent
                          PRESENT
    HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA
                             --------
For the Appellants    : Mr. Chandan Kumar, Advocate.
                       [Cr. Appeal (SJ) No. 703 of 2006 & 826 of 2006]
                      Mr. D.K. Chakraverty, Advocate.
                      [Cr. Appeal (SJ) No. 572 of 2006]
                      Mr. D.K. Karmakar, Advocate.
                      [Cr. Appeal (SJ) No. 532 of 2006 & 653 of 2006]
For the Resp.-State    : Mr. Jitendra Pandey, A.P.P.
                       [Cr. Appeal (SJ) No. 703 of 2006, 557 of
                       2006 & 572 of 2006]
                       Mr. Tarun Kumar, A.P.P.
                       [Cr. Appeal (SJ) No. 557 of 2006]
                       Mrs. Vandana Bharti, A.P.P.
                      [Cr. Appeal (SJ) No. 532 of 2006]




                                                              Page | 2
                                                    2025:JHHC:12357




                         JUDGMENT

C.A.V. On 11.02.2025 Pronounced On: 24/04/2025 Heard learned counsels for appellants Mr. Chandan

Kumar, Mr. D.K. Chakraverty, Mr. D.K. Karmakar as well as

learned Additional Public Prosecutors appearing for the

Respondents-State Mr. Jitendra Pandey, Mr. Tarun Kumar

and Mrs. Vandana Bharti.

2. Above criminal appeals are directed against the judgment and

order of conviction and sentence of the appellants dated

07.03.2006 & 17.03.2006 respectively passed by Additional

Sessions Judge, Fast Track Court No.II, Civil Court,

Jamshedpur in Sessions Trial No. 228 of 2004 whereby and

where under the appellants have been held guilty and

sentenced for the offence under Section 395 of the I.P.C. and

directed to undergo R.I. for seven years each and the

appellants have been acquitted from the charge under Section

412 of the I.P.C.

FACTUAL MATRIX

3. Factual matrix giving rise to these appeals are that on

01.10.2003 at about 21:45 P.M., the informant Nand Kishor

Agarwal (P.W.15) along with his staff members namely, Pankaj

Kumar Gupta, Jitendra Pandey, Jayprakash Yadav, Madanlal

Sharma, his father B.K. Barnwal (P.W.8) and brother A.K.

Barnwal (P.W.6) were sitting at cloth shop situated at

Mahalpara Road, Jugsalai, District-Jamshedpur and counting

Page | 3 2025:JHHC:12357

cash received from their collection. It is further alleged that

the currency notes were bundled with stickers of H.D.F.C.

Bank and amount was sealed with shop mark B.H.E. The

informant was about to store the entire amount in the cash

box keeping the shutter of the shop half down, meanwhile at

about 22:10 P.M., 7-10 miscreants suddenly entered into the

shop, surrounded the inmates and pointed revolver, pistol and

Bhujali towards the informant and other staff members and

ordered them to keep quite otherwise, they would be killed. As

such, putting into fear of instant death at the point of revolver

all the miscreants started plundering the bundle of money

and putting in their respective packets. Some currency notes

were left uncounted which was also taken away by the

miscreants in a raisin bag of the shop and another green

coloured bag on which the name of the shop was printed.

Thereafter, miscreants managed to flee away towards west of

Mahatopara Road, Baikunth Dham Mandir. It is claimed that

Rs.1,37,210/- have been looted by the dacoits.

4. Above occurrence was immediately informed to Jugsalai Police

Station and police arrived at the place of occurrence and

recorded the Fardbeyan of the informant at about 22:25 P.M.

and some police personnel chased the miscreants. It is further

alleged that the police party reached near Garib Nawaz Colony

Railway Bride, Jugsalai at about 22:45 P.M., where the

Officer-In-Charge Ramchandar Ram (P.W.16) and other police

personnels found few persons hiding in the bush under

Page | 4 2025:JHHC:12357

suspicious circumstances. The miscreants started firing on

police party and there was exchange of firing by police also in

self-defence and ultimately, the police succeeded to arrest the

accused Arun Kumar Singh [Appellant of Cr. Appeal (S.J) No.

557 of 2006] and Arun Kumar Das [Appellant of Cr. Appeal

(S.J) No. 703 of 2006]. A country-made pistol containing

cartridge was recovered from the possession of Arun Kumar

Singh along with cash amount of Rs.20,000/- looted from

Barnwal Handloom Emporium, Jugsalai. It is further alleged

that on search, a double barrel loaded country-made pistol

was recovered from the possession of accused Arun Kumar

Das along with looted amount of Rs.10,000/-. It is further

alleged that both the accused persons had confessed their

guilt regarding their participation in commission of dacoity at

the shop of the informant and also disclose the name of other

co-accused persons. Thereafter, on the basis of disclosure

statement and further search at another place, two more

miscreants namely, Gurucharan Paul and Raj Kumar Singh

[Appellants in Cr. Appeal (S.J) No. 532 of 2006] were arrested

and Rs.20,000/- was recovered from Gurucharan Paul and

Rs.10,000/- from Raj Kumar Singh respectively. It is further

alleged that on the basis of confessional statement, two more

accused persons namely Kajal Sen [Appellant of Cr. Appeal

(S.J) No. 826 of 2006] and Basant Kumhar [Appellant of Cr.

Appeal (S.J) No. 653 of 2006] were arrested on a tempo

bearing registration No. BHS-8518 and on search,

Page | 5 2025:JHHC:12357

Rs.15,000/- was recovered from the aforesaid vehicle and

bhujali was recovered from the possession of accused Kajal

Sen.

5. On the basis of above information of the informant, Jugsalai

P.S. Case No. 172 of 2003 was registered for the offence under

Section 395 and 412 of the I.P.C. and charge-sheet was

submitted under Section 395 and 412 of the I.P.C. Another

case Jugsalai P.S. Case No. 173/2003 was registered for the

offence punishable under Section 307/34 of the I.P.C. and

Section 25(1-b)a/26/35 of the Arms Act.

6. After conclusion of investigation, charge-sheet was submitted

against all the accused persons including present appellants

for the offences punishable under Section 395/412 of the

I.P.C. and the case was committed to the court of sessions

where the charges were read over and explained to each of the

accused persons for which they pleaded not guilty and

claimed to be tried. After conclusion of trial impugned

judgment and order of conviction and sentence passed.

7. Learned counsel for the appellant has vehemently argued that

none of the appellants were caught red handed at the time of

commission of dacoity and nothing was recovered from their

possession. No currency notes alleged to be seized in this case

were produced in evidence, during the trial of the case.

Therefore, in absence of cogent and reliable evidence, the

appellants have been acquitted from the charge of offence

under Section 412 of the I.P.C. It is further submitted that so

Page | 6 2025:JHHC:12357

far, commission of dacoity is concerned, none of the

prosecution witnesses including the informant have been able

to identify the appellants as perpetrators in the said crime. It

is further contended that P.W.16 (Ram Chandra Ram) has

clearly deposed that at the identification of Pankaj Kumar

Gupta, accused persons were alleged to be have been

arrested, but Pankaj Kumar Gupta declined to support the

version of police personnel. It is further submitted that the

informant Nand Kishor Barnwal (P.W.15) has lodged the F.I.R.

against unknown 7 to 8 miscreants and in his entire

fardbeyan, he has not claimed to identify them as per

description of his bags in which the currency notes were

containing. Admittedly, no test identification parade was

conducted in order to identify the appellants. Therefore, the

identification of the appellants for the first time during trial by

the witnesses and on the basis of alleged confessional

statement before police is absolutely not acceptable in legal

par lance and cannot be acted upon. In this connection,

learned counsel for the appellants has place reliance upon

judgment in P. Sasikumar versus The State Rep. by the

Inspector of Police (2024) IIV SC 474.

It is further submitted that it is specific case of prosecution

that currency notes were recovered from the possession of

some appellants which was validly seized and sealed, but the

prosecution has miserably failed to establish the charge under

Section 412 of the I.P.C. beyond all reasonable doubt against

Page | 7 2025:JHHC:12357

the appellants and there is no iota of evidence to prove that

charge of Section 395 of the I.P.C. against the appellants

beyond all reasonable doubts. The learned trial court has

miserably failed to consider the aforesaid material aspects of

the case and arrived at wrong conclusion. Therefore,

conviction and sentence of the appellants for the offence

under Section 395 of the I.P.C. is fit to be set aside.

8. On the other hand, learned A.P.P. appearing for the State has

defended the impugned judgment and order of conviction and

sentence of the appellants and submitted that the learned trial

court has meticulously considered overall evidence available

on record and finding no reason to disbelieve the prosecution

story and the testimony of the victim girl. Therefore, conviction

and sentence of the appellants do not require any interference.

Hence, these appeals are fit to be dismissed.

9. For better appreciation of the case, I have to take brief resume

of the prosecution evidence.

PW 15- Nand Kishor Barnwal (Informant) is the informant of

the case, he has stated before the court that on the alleged

date and time of occurrence he was present in his shop

namely, Barnwal Textile at Jugsalai. PW-6 and 8 were also

present there along with his staff. They were counting the

currencies, which was collected by them. The shutter of the

shop was half down. In the meantime, 6-7 miscreants entered

into the shop and at the point of revolver threatening to kill,

they took away the entire money which amounted to

Page | 8 2025:JHHC:12357

Rs.1,37,210/-. There was sticker of H.D.F.C. Bank on the

bundle of the notes and the seal of the shop. When the

accused persons fled away, he informed the police about the

incident after which the police came and ran towards the

direction in which the accused persons had fled away. He also

followed the police and subsequently, the police arrested seven

miscreants and recovered entire money along with the bag. A

country made pistol was also recovered from the possession of

the accused persons. His fardbeyan was recorded and he put

his signature on the fardbeyan, which has been marked as

Ext. 11. Pointing towards the accused Arun Das, he has

further stated that there is suspicion with regard to his

identification, but other six, accused persons who are present

in the court are the persons who committed dacoity in his

shop.

PW 6- Awadh Kishore Barnwal has deposed that on 01.10.03

at about 10.10 p.m. he along with Nand Kishore Barnwal, Braj

Kumar Barnwal, Jai Prakash Yadav, Jitendar Kumar Pandey,

Madan Sharma were in his shop namely, Kishore Textile

Barnwal Handloom Emporium. He has further stated that 7-8

miscreants entered into the shop having pistols in their hands.

They came and stopped him, and they started putting currency

notes in their pocket. Rexine bag was also taken away by

them. Thereafter, they fled away. The above incident was in-

formed to the Police and soon after, the police chased the da-

coits. Near the bank of river miscreants were caught. He has

Page | 9 2025:JHHC:12357

further alleged that they are the same persons who had com-

mitted offence in the shop. All of them were identified by this

witness the amount of looted money was recovered. Further

this witness by pointing towards the accused Arun Das has

deposed that he is person who had pointed out the pistol upon

him and asked him to sit down. He has also identified all the

accused persons in the dock.

In his cross examination, he has deposed that he was pre-

sent at the time of recovery.

PW 7- Jai Prakash Yadav according to his evidence he has

deposed that there was a dacoity committed at the Kishore

Textiles on 1.10.2003 at about 10:15 P.M. He along with

Awadh Kishore Barnwal, Madan Sharma, Nand Kishore Barn-

wal, Braj Kishore Barnwal, Pankaj Kumar and Jitendra Pandit

were also present at the shop.

PW 8- Braj Kishore Barnwal is another brother of the inform-

ant. According to his evidence, he was also present in the shop

when the accused persons entered into the shop and on the

point of pistol and revolver, miscreants got the inmates fear

and they took away the entire money of Rs. 1,37,210/- and po-

lice was informed about the said occurrence. Police came and

ran towards the direction in which the miscreants had fled

away. Seven accused persons were arrested by the police and

indicating towards the accused Guru Charan Pal this witness

has deposed that he is the person who has demanded the

Page | 10 2025:JHHC:12357

money from him at the point of Bhujali. Rest of the accused

persons were not identified by him on the ground so many

days have passed, therefore, he is not remembering the face of

other six accused persons. In his cross-examination he has

stated that the seizure list was prepared in his presence at the

spot.

PW 9- Jitendra Pandit according to his evidence, he is one of

the staffs at Barnwal Textiles Handloom and that he was pre-

sent at the time of the occurrence. The dacoity took place

around 10:00 P.M. at night. He has also admitted that he did

not identify any accused persons in the court.

P.W.10- Madan Sharma is one of the staffs of Barnwal Textiles

Hand Loom shop. He has deposed that the occurrence took

place on 01.10.2003 at about 10:15 PM. He further states that

he was present in the shop at the time of occurrence, when

they were counting currency notes. It is further submitted that

7 to 8 miscreants entered the shop and looted the money at

gun point and fled away. He stated that 5 to 6 miscreants were

held captive near Garib Nawaz Colony. This witness has also

admitted that he did not identify the accused persons in the

court.

PW 16- Ram Chandra Ram is Officer In-charge of the Police

Station at Jugsalai. According to his evidence, on the basis of

fardbeyan of PW-15 (Nand Kishore Barnwal), Jugsalai P.S.Case

No.172/03 was registered and investigation was taken by him.

Page | 11 2025:JHHC:12357

The fardbeyan was recorded by one Pardeep Choudhary. The

place of occurrence is situated at Mahto Para, Jugsalai, Barn-

wal Handloom Emporium, a cloth shop. On 01.10.03 dacoity

was committed in the aforesaid shop. He found nothing special

on the place of occurrence. He along with other police person-

nel proceeded in the direction in which the accused persons

were said to have fled away. One of S.I. Pardeep Choudhary

was dropped at the place of occurrence, Surendar Parsad and

home-guards were along with this witness, They reached near

Kharkhai river and when they reached Garib Nawaz Colony,

near the railway bridge and wanted to get the trace by stand-

ing near the bank, in the meantime, he heard some gossiping

of some persons. He did care in that direction flashed his torch

on the bush and saw a head of a man who was peeping. On

suspicion, he proceeded and challenged the miscreants to

come out. Thereafter, he heard the sound of fleeing, then he

shouted that you have been surrounded from the sides by the

police. Thereafter, miscreants started Firing upon the police

party. Seeing the danger, he also shot fired in reply at about

six rounds, with the Government revolver. One of the miscre-

ants started fleeing by firing towards Garib Nawaz Colony and

two miscreants were started fleeing towards East and North.

Police party raised alarm, till that time the staff of Kishore Tex-

tiles had arrived and with the help of mobile, P.C.R was

informed and police personnel surrounded the entire bush

area. In the meantime, police came there and villagers also

Page | 12 2025:JHHC:12357

came there. They entered into the bush and two miscreants

were arrested. Police personnel namely, Radhey Shyam Tiwari,

Bimal Kumar S.I. along with armed forces came at the spot.

Arrested accused persons disclosed their name as Arun Kumar

Singh, Vicky and Arun Kumar Das. In presence of two inde-

pendent witnesses as per law search was made and amount of

Rs.20,000/- was recovered from the person a of Vicky@ Arun

Kumar Singh. There was sticker of H.D.F.C. and B.H.E. on the

stapled note. Country made revolver with empty cartridge was

also recovered from the person of Vickey @ Arun Kumar Singh.

From the possession of Arun Kumar Das Rs.10,000/- was re-

covered having H.D.F.C. and BHE seal. A double barrel pistol

was also recovered having 315 bore cartridge was loaded and

the seizure list was prepared. It is further stated that the Mis-

creants were identified by one of the staff namely, Pankaj Ku-

mar Gupta. The accused persons also confessed their guilt and

disclosed the involvement of them in the commission of the

dacoity. On their confessional statement, the names of the rest

accused persons came into light and on the basis of the

amount Rs.31,120/- and a bag was recovered from behind

bush and on the pointing of two accused persons,

Geru Charan Pal, Raj Kumar Singh was arrested near the

bush. From the person of Guru Charan Pal Rs.20,000/- was

recovered which was of looted money and from the person of

Raj Kumar Singh Rs.20,000/- was recovered which was of

looted money. Accused Raj Kumar Mishra fled away.

Page | 13 2025:JHHC:12357

Thereafter, on the confessional statement of the accused per-

sons, the police rushed to Parvati Ghat, where a tempo bearing

no.BHS-8518 was kept and there also two miscreants were ar-

rested namely, Kajal Sen and Basant Kumhar and from their

possession &. 15,000/- one bhujali was recovered from the

person of Kajal Sen and Rs. 11,000/- was recovered from the

person of Basant Kumhar. The way in which the accused Rajiv

Mishra had fled Rs. 31,210 and a bag was recovered. This wit-

ness has further stated that a separate case u/s 307 of IPC.

and u/s 25(1-b) a/ 26/27/35 of the Arms Act. were lodged

which has been disposed of by the Addl.District & Sessions

Judge, II vide Ext. 15.

In his cross examination, he has deposed that the accused

persons were arrested in presence of Pankaj Kumar.

PW 17- Radhey Shayam Tiwari According to his evidence, he

has deposed that on 1.10.2003 he was posted at P.S. Jugsalai

and at about 10:15 P.M. the officer in-charge of the Police

Station was informed about the dacoity committed at the

Barnwal Textiles. On the direction of the officer in-charge, he

along with the constable arrived at the place of occurrence and

in his presence the accused persons were arrested from Garib

Nawaz Colony. This witness has also identified all the accused

persons to be miscreants who allegedly committed dacoity in

the shop of the informant.

Page | 14 2025:JHHC:12357

PW 18- Bharat Shukla (Constable) This witness has deposed

in his evidence that on 01.10.2003 he was posted at P.S. Jug-

salai. At about 10.30 P.M., he went to Garib Nawaz Colony

when he heard the sound of firing. Jugsalai Police Station In-

charge was present there. There was a dacoity committed at

the Barnwal Textiles. He has stated that the accused persons

were arrested in his presence. It has also been stated by this

witness that a country made pistol, bhujali and currency notes

were recovered.

10. From the aforesaid discussion of the evidence of the prosecu-

tion, it is clear that for the charge under Section 412 of the

I.P.C., appellants have already been acquitted by the trial court

and there is no concrete evidence led by the prosecution estab-

lishing the identity of the appellants. It is quite natural that

the appellants have been dragged in this case only on the basis

of second case registered under Section 307 of the I.P.C. and

Section 25 (1-b)a/26/27/35 of Arms Act. There is no piece of

evidence showing participation of the appellants in commission

of dacoity and it is also clear from judgment of Hon'ble

Supreme Court cited by the appellant, which clearly shows

that "test identification parade is part of investigation and it is

not a substantive evidence. The question of holding T.I. Parade

arises when the accused is not known to the witness earlier.

The Court who has for the first time seen the accused in the in-

cident of offence is a weak piece of evidence, especially when

there is a large time gap between his evidence. In such a case,

Page | 15 2025:JHHC:12357

TI parade may make the identification of the accused by the

witness before the Court trustworthy...". Similarly, in this case

the identity of the present appellants is in doubtful. The appel-

lants could not have been convicted on the basis of very weak

and doubtful evidence as to the appellant's identity. According-

ly, the impugned judgment and order of conviction passed by

learned Additional Sessions Judge, Fast Track Court No.-II,

Jamshedpur, is hereby set aside and these appeals are

allowed.

11. Appellants are on bail, hence, they are discharged from the li-

ability of bail bonds and sureties are also be discharged.

12. Pending I.As, if any stands disposed of.

13. Let a copy of this judgment along with trial court records be

send back to the court concerned for information and needful.

(Pradeep Kumar Srivastava, J.) Jharkhand High Court, at Ranchi Date: 24/04/2025 Amar/- N.A.F.R.

Page | 16

 
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