Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kongresh Mahto vs The State Of Bihar (Now Jharkhand)
2025 Latest Caselaw 5231 Jhar

Citation : 2025 Latest Caselaw 5231 Jhar
Judgement Date : 28 April, 2025

Jharkhand High Court

Kongresh Mahto vs The State Of Bihar (Now Jharkhand) on 28 April, 2025

Author: Rongon Mukhopadhyay
Bench: Rongon Mukhopadhyay
                                             ( 2025:JHHC:12770-DB )




           Criminal Appeal (D.B.) No. 256 of 1997(R)
                            With
           Criminal Appeal (D.B.) No. 1128 of 2009
                            With
           Criminal Appeal (D.B.) No. 434 of 2024
                            With
           Criminal Appeal (D.B.) No. 436 of 2024
                            With
           Criminal Appeal (D.B.) No. 497 of 2024
                            With
           Criminal Appeal (D.B.) No. 1110 of 2024

                              ---------
[Against impugned judgment and order of sentence dated
06.10.1997 passed by learned Sessions Judge in Sessions Trial
No.8 of 1992, impugned judgment dated 26.11.2009 and order of
sentence dated 30.11.2009 passed by learned Addl. Sessions
Judge, FTC-VII, Giridih in S.T. Case No.08(A) of 1992, impugned
judgment dated 27.02.2024 and order of sentence dated 06.03.2024
passed by learned Addl. Sessions Judge, 1st, Giridih in S.T. Case
No.08(B) of 1992 and impugned judgment dated 14.06.2024 and
order of sentence dated 18.06.2024 passed by learned Addl.
Sessions Judge, 1st, Giridih in S.T. Case No.08(C) of 1992]

                           ---------

 In Criminal Appeal (D.B.) No. 256 of 1997(R)

 1. Kongresh Mahto, son of Parmeshwar Mahto.
 2. Balo Mahto, son of Dipu Mahto, both residents of village-
    Dabar, P.S. Gawan, District- Giridih.    ... ... Appellants

                      Versus

 The State of Bihar (now Jharkhand)        ...   ...      Respondent


 In Criminal Appeal (D.B.) No. 1128 of 2009

 Awadh Singh @ Awadh Kishore Singh, son of Late Huro Singh,
 resident of village Dabar, P.O. & P.S. Ganwa, District- Giridih.
                                                 ... ... Appellant
                        Versus

 The State of Bihar (now Jharkhand)       ... ... Respondent




                                1
                                                      ( 2025:JHHC:12770-DB )




In Criminal Appeal (D.B.) No. 434 of 2024

Sitan Singh @ Siddheshwar Singh age about 72 years S/o Late
Subi Singh R/o village Daber, P.O.+ P.S. Gawan, District- Giridih
                                              ... ... Appellant
                      Versus
The State of Jharkhand                   ... ... Respondent


In Criminal Appeal (D.B.) No. 436 of 2024

Sadhu Pasi, aged about 72 years, son of Late Dhani Pasi, resident
of village Dabar (Sherua), P.O. & P.S.- Gawan, District- Giridih
                                                ... ... Appellant
                       Versus

1. The State of Jharkhand.
2. Jobraj Singh, S/o Babulal Singh, resident of village Dabar,
   P.O. & P.S.- Gawan, District- Giridih ... ... Respondents


In Criminal Appeal (D.B.) No. 497 of 2024

Madhusudan Prasad Yadav @ Madhusudan Mahto, aged about
70 years, son of Late Kisun Mahto, resident of village-
Dabarserua, P.O. & P.S. - Gawan, District- Giridih
                                               ... ... Appellant
                     Versus

The State of Jharkhand                          ... ... Respondent


In Criminal Appeal (D.B.) No. 1110 of 2024

Sundar Mahto @ Surendra Prasad Yadav, S/o Kanhay Mahto @
Kanhaiya Prasad Yadav, aged around 48 years, R/o Mouza-
Dabar, P.S.- Gawan, District- Giridih (Jharkhand). ... Appellant

                       Versus

The State of Jharkhand                           ... ... Respondent

                         ---------

For the Appellant(s)   : Mr. Jitendra S. Singh, Advocate
                         Ms. Pragati Prasad, Advocate
                       [in Cr. A(DB) No. 256/1997]



                                     2
                                                         ( 2025:JHHC:12770-DB )




                          Mr. S.K. Murtty, Advocate
                          [in Cr. A(DB) Nos. 1128/2009, 436/2024]
                          Mr. Arwind Kumar, Advocate
                          [in Cr. A(DB) No. 434/2024]
                          Mr. A.K. Sahani, Advocate
                         [in Cr. A(DB) No. 497/2024]

   For the Respondent    : Mr. Saket Kumar, A.P.P.
                           Mr. V.S. Sahay, A.P.P.
                           Mrs. Shweta Singh, A.P.P.
                           Mr. Vishwanath Roy, Spl. P.P.

   For the Informant     : Mr. Shree Niwas Roy, Advocate

                            ---------

                         PRESENT
    HON'BLE MR. JUSTICE RONGON MUKHOPADHYAY
       HON'BLE MR. JUSTICE ARUN KUMAR RAI

                         JUDGMENT

C.A.V. on 21.01.2025 Pronounced on 28.04.2025

1. These criminal appeals arise out of the same case crime

number and therefore heard together and disposed of by a

common judgment.

2. These criminal appeals are directed against impugned

judgment and order of sentence dated 06.10.1997 passed by

learned Sessions Judge in Sessions Trial No.8 of 1992, impugned

judgment dated 26.11.2009 and order of sentence dated

30.11.2009 passed by learned Addl. Sessions Judge, FTC-VII,

Giridih in S.T. Case No.08(A) of 1992, impugned judgment dated

27.02.2024 and order of sentence dated 06.03.2024 passed by

learned Addl. Sessions Judge, 1st, Giridih in S.T. Case No.08(B) of

( 2025:JHHC:12770-DB )

1992 and impugned judgment dated 14.06.2024 and order of

sentence dated 18.06.2024 passed by learned Addl. Sessions

Judge, 1st, Giridih in S.T. Case No.08(C) of 1992 arising out of

Gawan P.S. Case No. 53/1989 for the offence under Sections

147/302/149/201 of the Indian Penal Code and the appellants

were directed to undergo sentence of 2 years RI for offence under

Section 147 of IPC and life imprisonment and fine of Rs.20,000/-

of the offence under Section 302/149 of the IPC and further

sentence of 3 years RI and sentence of Rs.10,000/- under Section

201 of the IPC. All the sentences were directed to run

concurrently and in the case of default of payment of fine further

sentence of RI for one year had been imposed.

3. In the present case, Gawan P.S. Case No. 53/1989 came

into existence on the written report of one Shri Jobraj Singh, son

of Babu Lal Singh, resident of Dabar, P.S. Gawan, District Giridh

who stated therein that on 13.07.1989 his son namely, Hriday

Narayan Singh and his grandsons namely, Biranchi Kumar Singh

and Dayanand Kumar Singh after taking meal went to cattle

house (Baithka) for sleeping and Mahendra Kumar Singh followed

them, then when he reached near Banyan tree then saw that his

son Hriday Narayan Singh was being taken towards western side

after killing him by Chhotan Pasi, Sadhu Pasi, Sahdeo Mahto,

Kongresh Mahto, Sundar Mahto, Mahesh Mahto, Madhusudan

Mahto, Bhuneshwar Mahto and Balo Mahto, all residents of

( 2025:JHHC:12770-DB )

Dabar, P.S. Gawan and thereafter Sadhu Sharan Singh, Sitan

Singh, Makundeo Singh, Janardan Singh, Awadh Kishore Singh

and Umesh Mahto were also going from near his said house. He

further allegedly stated that informant has been told that the

house in which Hriday Narayan Singh was sleeping was closed by

chain from outside and when the chain was opened, then

Mahendra Kumar Singh came across the fact from Dayanand

Kumar Singh and Biranchi Kumar Singh that at about 10.30 P.M.

above-stated persons after removing the door entered into the

room and Kongresh Mahto strangulated Hriday Narayan Singh.

Sundar Mahto and Balo Mahto pressed his chest, whereas

Madhusudan Mahto and Sadhu Pasi were pressing his feet.

Hriday Narayan Singh was saying not to kill him, but Chhotan

said that they could not leave him without killing. Thereafter,

elapse of five-six minutes Hriday Narayan Singh died and accused

persons wrapped the dead body of Hriday Narayan Singh in the

Gendra and bedsheet on which he was sleeping and took away

his corpse. Other accused persons chained the room from

outside. Informant was also apprised that Chhotan Pasi and other

eight who were inside the room were having lathi, bhala and

barchha and they took away one torch, one full-pant, shirt, one

watch which was on the wrist of Hriday Narayan Singh.

4. It is further stated by the informant that in the night he

could not approach police station on account of fact that it was

( 2025:JHHC:12770-DB )

raining and accused persons also blocked the way. Therefore, this

written report has been given on 14.07.1989.

5. After due investigation, charge sheet has been submitted

being, Charge Sheet No. 51/1989 and charge has been framed on

08.10.1989 under Sections 302/201/449/380/120-B/149/147

of the Indian Penal Code against Kongresh Mahto, Balo Mahto,

Sadhu Pasi and Madhusudan Mahto, under Sections

302/201/380/120-B/149/147 of the Indian Penal Code against

Awadh Kishore Singh and Sitan Singh and under Sections

201/449/380/120-B/147 of the Indian Penal Code against

Sundar Mahto, to which convicts/appellants did not plead guilty

and claimed to be tried.

6. As far as prosecution case is concerned, prosecution has

got recorded evidence of as many as 10 witnesses and apart from

that prosecution has bring on record signature of Biranchi Kumar

Singh on his statement u/s 164 CrPC as Ext.1, signature of

Dayanand Kumar Singh on his statement u/s 164 CrPC as

Ext.1/1, the post-mortem examination report as Ext.2, the

written report as Ext. 3, seizure list as Ext.4, inquest report as

Ext. 5, confessional statement of Balo Mahto as Ext. 6, formal FIR

as Ext. 7, signature of Sukhdeo Tudu on inquest report as

Ext.1/2 and signature of Mahendra Kumar Singh as Ext.1/3.

Defence has also adduced evidence of two witnesses namely,

Basant Narayan Sharma and Anup Kumar and brought on record

( 2025:JHHC:12770-DB )

certain papers which show that there was inimical relation

between informant side and convict side.

7. After going through the trial court record, it transpires that

PW-1 Biranchi Kumar Singh and PW-2 Dayanand Kumar Singh

are stated to be eye witness to the occurrence. As far as PW-10

Mahendra Kumar Singh is concerned, it is the case of prosecution

that while he was coming to cattle house (Baithka) for sleeping

then he saw near Banyan tree the dead body of Hriday Narayan

Singh was being carried by accused persons which was wrapped

in Gendra and bedsheet, then he immediately rushed to cattle

house (Baithka) and he was apprised by both the eye witnesses

regarding the incident. As per written report, informant (PW-4)

has received information qua the incident from Mahendra Kumar

Singh (PW-10) and he (PW-10) received information from PW-1

and PW-2.

8. Learned counsel for the appellant(s) at the outset submitted

that PW-1 and PW-2 were minor at the time of incident and their

respective statement under Section 164 CrPC and testimony

before court during the trial clearly show that they are tutored

witnesses and that's why their testimonies are consistent to their

earlier statement, but it ought not be relied by this Court.

Learned counsel tried to convince this Court that there is

inherent inter-se contradiction in the testimonies of PW-1, PW-2,

PW-4 and PW-10, which clearly indicate that the prosecution

( 2025:JHHC:12770-DB )

story is non-believable because each of the witnesses is having

their own story of incident what they deposed before the court.

Further, it has been argued on behalf convicts/appellants that in

the present case prosecution has miserably failed to prove the

fact that alleged recovery of dead body is that of deceased Hriday

Narayan Singh. To buttress their arguments, learned counsels

drew attention of this Court towards the testimony of doctor who

has been examined in the present case as PW-3 and has stated

categorically that body was so decomposed that even cause of

death could not be ascertained during the course of post-mortem

examination and all soft tissues were absent and no evidence of

any injury on bone part was found. It has also been pointed out

that none of the family members who were got examined in the

present case has ever stated in their respective testimony that on

what basis they have identified the dead body as that of deceased

Hriday Narayan Singh. Lastly, it has been submitted that the

prosecution story which has come from the mouth of PW-1 and

PW-2 does not appear to be probable and to implicate accused

persons with whom informant was admittedly inimical relation

false story was concocted against them, that's why FIR got

registered belatedly.

9. Per contra, learned A.P.P./Spl. P.P. submitted that there

are two eye witnesses who have vividly given description of the

incident and despite lengthy cross-examination on behalf of

( 2025:JHHC:12770-DB )

convicts nothing has been extracted from their mouth which

could shake the credibility of those eye witnesses. Further,

submission has been made that law does not prohibit to accept

the evidence of minor if it inspires confidence to the Court. Upon

aforesaid premise, it has been prayed that no interference is

required by this Court in finding of learned trial court.

10. As stated earlier that PW-1 Biranchi Kumar Singh and

PW-2 Dayanand Kumar Singh are said to be the eye witnesses in

the present case. So, first of all, we would like to analyze the

testimony of these two witnesses. It is stated by PW-1 that

incident is of 13.07.1989 at about 10.30 PM and he and

Dayanand Kumar Singh were studying in the light of lantern and

deceased Hriday Narayan Singh was lying on the chowki, then

there was some bang on the door from outside but the door was

closed from inside. Then Dayanand Kumar Singh asked who is

outside but no response was given and all of a sudden the door

was removed from its frame and thereafter Kongresh Mahto,

Sahdeo Mahto, Chhotan Pasi, Sadhu Pasi, Sundar Mahto,

Mahesh Mahto, Balo Mahto, Bhuneshwar Mahto, Masudan

Mahto, total nine persons entered into the room and Kongresh

Mahto started throttling Hriday Narayan Singh, then Sundar

Mahto, Mahesh Mahto and Balo Mahto pushed his chest and

Masudan Mahto and Sadhu Pasi pressed the leg of Hriday

Narayan Singh. Thereafter, Hriday Narayan Singh started crying

( 2025:JHHC:12770-DB )

then Chhotan Pasi put his palm on his mouth and from other

hand pointed out revolver towards them and extended threat that

if they will make hulla then they would be killed. Hriday Narayan

Singh was killed by throttling and thereafter his dead body was

wrapped in the bedsheet which was on the chowki and they

removed dead body from the room and alongwith them one torch,

one lathi having bhala, pant, shirt, watch of Hriday Narayan

Singh and two pillows were also been taken by them.

Further, when the aforesaid accused persons got away from the

room then Sadhu Sharan Singh, Sitan Singh, Makundeo Singh,

Janardan Singh, Awadh Kishore Singh and Umesh Mahto were

also standing outside the door and they put the door in the frame

(choukhat) and door was got closed by putting chain and rope was

also knotted in the chain so that it could not be opened.

Thereafter, Mahendra Singh came and he opened the door by

removing the chain, then PW-1 and PW-2 apprised the incident to

him and all the three went to their home and incident was

narrated to Jobraj Singh (informant). He further stated that dead

body of Hriday Narayan Singh was found at Kusmai village after

25-26 days of incident. Signature of PW-1 in 164 CrPC statement

has been marked as Exhibit-1.

11. In cross-examination, PW-1 has stated that accused Sadhu

Sharan Singh, Sitan Singh, Makundeo Singh, Janardan Singh

and Awadh Kishore Singh are their gotia and one case of murder

( 2025:JHHC:12770-DB )

of Makundeo Singh, Janardan Singh and Brahmdeo Singh is

going on and his uncle Madan Singh and other persons were

facing the trial. He further stated that towards east of place of

occurrence there is Baithka of one Bhagirath Singh and at about

50 yards there is house of Bhadi Thakur and house of Kaleshwar

Rai is 200 yards. House of Janardan Singh and Hadis Mia is also

about 300 feet away from the place of occurrence.

12. This witness has further stated in cross-examination that

when bang at the door was given, then Hriday Narayan Singh was

not sleeping rather lying on the bed and after bang he did not

respond and even when the door was removed then his uncle did

not react and also when the accused persons entered into room

his uncle was lying on the bed. Out of fear, he and PW-2 went in

the corner of the room and eight to ten minutes had taken in

commission of crime. He has also stated that he saw the dead

body of his uncle at Kusmai village and his family member was

also went there to see the dead body. His family member went to

police station along with the dead body. He further submitted

that face of the dead body was alright and it was identifiable.

13. PW-2 has stated in consonance with what PW-1 has stated.

However, in cross examination, PW-2 has stated that at the time

of incident, he was studying in 7th standard whereas Biranchi was

studying in 8th or 9th standard but he was unable to tell either the

name of his class teacher of 7th standard or books of 7th standard

( 2025:JHHC:12770-DB )

and even date of examination of 7th standard. Signature of PW-2

in 164 CrPC statement has been marked as Exhibit-1/1.

14. PW-3 Dr. Bhupendra Prasad Singh conducted the post-

mortem examination on the dead body of Hriday Narayan Singh

on 11.08.1989 and found the following:-

I. Trunk and feet were tied with rope.

II. Small black hair on scalp detached were found. III. All bones were exposed.

IV. Almost all soft tissues were destroyed.

V. Trachea, larynx, oesophagus and all visceras were destroyed.

VI. Ribs on both sides chest were destroyed anteriorly. VII. 1st and 4th cervical vertebrae were present and rest were not found.

VIII. No evidence of fracture or injury of any kind either ante- mortem or post-mortem was found.

IX. Cause of death could not be ascertained during the course of P.M. examination. Lung bones like humorous radius and ulnas both sides tibia and fibula both sides and four cervical vertebrae were preserved for further investigation, if needed. X. Time elapsed since death till the P.M. examination, "about four weeks".

XI. The dead body was brought by constable no. 269 Banshidhar Mishra and the chawkidar accompanied by Jobraj Singh, the father of the deceased. The dead body was brought from Kusmai Pathlahiya Mica Mines, Gawan P.S. XII. All soft tissues as mentioned above were absent and no evidence of any injury on bony part was found. As such the cause of death could not be ascertained.

XIII. If the dead body is thrown and submerged in water in which there be aquatic animals such as fishes etc., a number of parts of the dead body would be consumed by them.

This witness prepared the post-mortem report of Hriday Narayan Singh and put his signature and marked it as Exbt.-2.

( 2025:JHHC:12770-DB )

15. PW-4 Jobraj Singh who happens to be the informant in the

present case has reiterated the contents what he has written in

his written report, but has stated that incident inside the Baithka

(cattle house) was narrated to him by PW-1 and PW-2 whereas

PW-10 has stated him that when he reached near Banyan tree

then he saw accused persons were taking away Hriday Narayan

Singh after killing him. After hearing above-said fact, he visited to

cattle house then saw door was opened and he did hulla and

made search. He has also said that it was raining that's why he

did not go to police station. Informant was having enmity with

accused persons therefore he did not go to police station out of

fear that they might kill him. He has identified his writing and

signature of written report and the same is marked as Exhibit-3.

Precisely, PW-4 evidence is based upon what was heard by PW-1

and PW-2 about the incident inside cattle house whereas from

PW-10 he heard Hriday Narayan Singh was being taken by 9

accused persons after killing. In cross-examination, he has

categorically admitted that some of the accused persons are gotia

and there is inimical relation between accused persons and civil

as well as criminal litigation is going on between informant side

and accused side. He has also stated in his cross-examination

that on the day of incident rain started at 10.00 PM and stopped

by 10.45 PM.

( 2025:JHHC:12770-DB )

16. PW-5 is the I.O. of the present case who has given

description of place of occurrence and has also stated that he

visited to the place of occurrence on 14.07.1989 and recorded the

statement of witnesses and on 15.07.1989 he again visited to the

place of occurrence and seized one lantern and seizure list was

accordingly prepared and the same has been marked as Exhibit-

4. This witness further stated that on the basis of confessional

statement of Balo Mahto and on saying of Balo Mahto, Mahesh

Mahto and Kongresh Mahto dead body of Hriday Narayan Singh

was taken out from 70-75 feet of water and inquest report was

prepared which was signed by Sukhdeo Tudu and Chore Manjhi.

He has also identified his handwriting of the death inquest report

and same has been marked as Exhibit-5. In cross-examination,

I.O. has stated that he verified the records of police station and

mentioned in the case diary that at the time of incident and prior

to incident there were ten matters of I.P.C. and twenty matters of

107 CrPC were pending between informant side and accused side.

He also stated that at the time of searching of dead body

informant was not with him. Certain contradictions have also

been taken from the mouth of I.O. who has stated that informant

has not stated that Biranchi and Dayanand had stated about the

incident and he made hulla and also made search.

17. PW-6 is a Constable who accompanied other police officials

and has stated that at the behest of accused Balo Mahto, Mahesh

( 2025:JHHC:12770-DB )

Mahto and Kongresh Mahto dead of Hriday Narayan Singh got

recovered and thereafter they returned to police station. He does

not able to remember who had cited as a witness in death inquest

report, however, dead body was identified by Madan Singh,

brother of Hriday Narayan Singh. He also stated that the skin of

the face of dead body was destroyed and his statement was not

recorded by Darogaji.

18. PW-7 is also one of the police constables who accompanied

PW-6 alongwith other police officials and has stated that at the

behest of accused Balo Mahto, Mahesh Mahto and Kongresh

Mahto dead body of Hriday Narayan Singh got recovered from

Kusmai Chanan. He has also stated that his statement was not

recorded by Darogaji at the time of investigation.

19. PW-8 is witness to death inquest report who has stated in

his examination-in-chief that in his presence, no dead body was

taken out from Kusmai Chanan. However, one dead body was

kept 50 feet away from Kusmai Pathlaiya Chanan. But no paper

was prepared by Darogaji in his presence rather he was already

having a paper on which he put his signature. In cross-

examination he has stated that dead body was in a gunny bag

(not of plastic) and it was tied.

20. PW-9 is also witness to death inquest report who has stated

that he put signature on a paper which was prepared by Darogaji

and his statement was not recorded and this witness has been

( 2025:JHHC:12770-DB )

declared hostile. He also showed his ignorance towards the

content of paper and has stated that gunny bag was tied.

21. PW-10 Mahendra Kumar Singh has stated that on

13.07.1989 at about 10.00 PM in the night after taking meal, he

was going with torch for sleeping and Biranchi Singh, Hriday

Narayan Singh and Dayanand Singh had already reached to

Baithka after having their meal and were studying. He further

stated that he was lighting the torch and saw Sadhu Pasi,

Chhotan Pasi, Kongresh Mahto, Sahdeo Mahto, Balo Mahto,

Sundar Mahto, Mahesh Mahto, Bhuneshwar Mahto and

Madhusudan Mahto, all were carrying dead body wrapped in

bichhawan (bed) and were being taken towards western side and

before going towards western side they were standing near

Baithka. He further stated that Janardan Singh, Awadh Kishore

Singh, Sadhu Singh, Umesh Mahto, Makundeo Mahto and Sitan

Singh came out from the verandah of his Baithka. Janardan also

lit torch and told that he was in search of this witness and asked

to catch him. Thereafter, Chhotan Pasi and Sundar Mahto were

started chasing him to kill and this witness started fleeing away.

Thereafter, all the accused persons went towards west and he

went to Baithka and he saw there was chain tied with a rope on

the door of the room in which he used to sleep and inside the

room Biranchi and Dayanand were weeping. Thereafter removing

chain, he entered into room then he could not find Hriday

( 2025:JHHC:12770-DB )

Narayan Singh and only Biranchi and Dayanand were present

and they told him that after killing Hriday Narayan Singh all the

nine accused persons took his dead body after wrapping in the

bistar (bedding). Old dhoti, pant, shirt and watch were also taken

by accused persons. Thereafter, he alongwith Biranchi and

Dayanand went to their home and informed Jobraj Singh. He has

also stated that his statement under Section 164 CrPC was got

recorded and he identified his signature and same has been

marked as Exhibit-1/3.

22. In cross-examination, he has stated that he could not say

what was wrapped in the bistar (bedding). He has also stated that

he was chased by Chhotan Pasi and Sundar Mahto, then he ran

to his home and thereafter alongwith his uncle Jograj Singh

(informant) came and they were having only lantern and torch in

their hand. He has also stated that he, his uncle, Biranchi and

Dayanand came to home from Baithka. The villagers surrounded

from all the side, as such, they scared to come out. He also stated

that he saw the dead body of Hriday Narayan Singh in police

station. He further stated that dead body was taken out from

mines where he saw the dead body and it was in plastic bag and

aluminum wire was wrapped on it and dead body was not

decomposed and it was identifiable. He has also stated that

Janardan Singh, Awadh Kishore Singh, Makund Singh, Sitan

( 2025:JHHC:12770-DB )

Singh and Sadhu Saran Singh are their gotia and out of them

Janardan Singh and Makund Singh were also killed.

23. We find that when the statement of PW-1 and PW-2 got

recorded under Section 164 CrPC, their age were 12 years and 10

years respectively, but perusal of their respective said statement

reveals that no certificate of competency has been given by the

learned Magistrate who recorded their respective statements.

Approximately 5 years after recording of 164 CrPC statement,

their respective testimony got recorded before the trial court in

the present case. By that time, even PW-1 has divulged his age as

17 years whereas PW-2 as 15 years. But before recording their

respective testimony, no certificate of competency has been given

by the trial Judge. PW-1 and PW-2 have given vivid description of

incident by taking names of as many as 15 accused persons out

of which nine who entered inside the room and even six who were

in the Verandah of the room/Baithka. Not only this, this Court

finds that these two witnesses have stated categorically what role

played by the accused persons who entered inside the room.

These two witnesses further stated that deceased Hriday Narayan

Singh was lying on the chowki and was awaken even when bang

at door was given, then also he kept on lying and even when nine

accused persons admittedly who were having inimical relation

with informant side entered in the room then also it is said that

Hriday Narayan Singh was kept on lying on the bed. This also

( 2025:JHHC:12770-DB )

appears to be unnatural conduct on the part of deceased as

stated above by the witness. I.O. has stated that Baithka is about

12ft. X 8ft. Considering the above said size and presence of 12

persons (9 accused persons + Deceased + PW-1 & PW-2), it is

difficult for us to believe that if nine accused persons entered

inside the room, all of a sudden then two children of tender age

could able to see the activity/role played by the accused persons

and, that too, when they were threatened by pistol not to

cry/shout and they themselves stated that both of them went in

the corner of the room and they shut their eyes. Again, it is

difficult for us to believe the version of these two eye witnesses on

the account that it is the case of prosecution that only one

lantern was lighting in the Baithka and it was raining and dark

night at about 10.00 PM, then how these two witnesses were able

to identify exact six number of accused persons who were said to

be standing at Verandah. Description of place of occurrence as

stated by PW-1/PW-2 reveals that it is surrounded by houses of

other persons in nearby, then again it is difficult to understand

the reason that why six persons exposed themselves by standing

in Verandah of cattle house/Baithka, that too, when the Baithka

belongs to the person with whom accused persons were having

inimical relation with them.

24. Further, we find that PW-10 Mahendra Kumar Singh has

stated in his examination-in-chief that when he was coming after

( 2025:JHHC:12770-DB )

taking meal to the Baithka for sleeping by lighting torch then he

saw accused persons who were carrying dead body in the

bichhawan (bed), but in cross-examination there is complete vota-

face by this witness who has stated that he was not knowing that

what was there in the wrapped bistar (bedding). Further, PW-10

has stated that as accused persons chased him, he went straight

to his home and thereafter, came alongwith his uncle Jobraj

Singh (informant) to the Baithka and thereafter he, Jobraj Singh

and two children (PW-1 & PW-2) came back to the home. This fact

is completely in contradiction to what is stated by PW-10 in his

examination-in-chief and also from the testimony of PW-1 and

PW-2 as these two witnesses have stated that PW-10 alone by

untying rope opened the chain and entered the room, then both of

them apprised the incident to him and thereafter all the three

(PW-1, PW-2 & PW-10) went to home and conveyed the incident to

informant. Testimony of PW-4 reveals that alleged incident which

took place inside Baithka had been conveyed to informant by PW-

1 and PW-2, but it does not find corroboration from the written

report of PW-4. Written report reveals that it is PW-10 who

narrated the incident to informant.

25. It further transpires that I.O. has stated that at the time of

search of dead body informant was not with him and it is three

accused persons namely, Balo Mahto, Mahesh Mahto and

Kongresh Mahto on whose behest dead body has been recovered.

( 2025:JHHC:12770-DB )

From evidence of doctor (PW-3), it can be well inferred with

certainty that face of the dead body was not identifiable as almost

all the soft tissues were destroyed and all bones were exposed, as

all soft tissues were absent no evidence of any injury on bony part

was found, as such the cause of death couldn't be ascertained.

Then, one question which cropped up in our mind that how

identification of dead body was made and alleged claim of seeing

dead body of Hriday Narayan Singh by the witnesses PW-1 and

PW-10 has no basis and difficult for us to rely the version of

witness on this aspect, despite the fact that they claimed that

dead body was identifiable. PW-6 has deposed that Madan Singh,

brother of deceased identified the dead body. Madan Singh has

not been examined as a witness and even PW-8 and PW-9 who

are witnesses of death inquest report have also not uttered a word

that how the dead body was identified. Of course, from cross

examination and 313 CrPC statements of accused persons, it

appears that accused persons have not disputed the identity of

dead body, but undoubtedly it was primary burden of proof upon

the shoulder of prosecution to establish the identify of dead body

as, "that of Hriday Narayan Singh". There is no iota of material

which would even remotely suggest that where and when dead

body was shown to the family member for identification and who

has identified on which basis.

( 2025:JHHC:12770-DB )

26. Other aspect, which we want to discuss is that, it is

admitted position that there was inimical relation between

informant side and accused side. It is trite law that enmity is a

double-edged weapon. So, it can be a motive for a person to

commit an offence and at the same time, it can also prompt other

side (victim) to implicate falsely the person with whom they have

enmity. It has been also vehemently argued on behalf of defence

that informant was chronic litigant well-versed with the legal

jugglery and intentionally informant did not approach public

authority in the night to concoct and/or manufacture story so

that all the persons inimical to him could be framed in the

present case.

27. We have carefully gone through the material which has

come on record regarding non-lodging of FIR in the night of

13.07.1989 when incident took place. The reason assigned was

that the informant was having threat from the accused persons

and it was raining. From the perusal of evidence available on

record, it transpires that informant was descendent of ex-landlord

and police station is just 2½ KM away from the place of

occurrence. It is the statement of informant himself that rain

started at 10.00 PM in the night and stopped by 10.45 PM. It has

also been stated that out of fear even they didn't tell the incident

to villager. The above said act of informant side is also bereft of

normal human conduct that if a kith and kin of a person was

( 2025:JHHC:12770-DB )

killed and taken away by known accused person then the victim

side would not make hue and cry and would not also seek help

from the villager. This village is said to having more than 80

houses and it is also not believable that all persons are inimical to

the informant. FIR is registered on 14.07.1989 and sent to

concerned Magistrate on 17.07.1989 and there is no explanation

on the part of prosecution for delayed sending of FIR to concerned

Magistrate. Therefore, false implication of appellants cannot be

ruled out.

28. Considering the aforesaid discussion, we find that the

manner of incident brought on record on behalf of prosecution

appears to be improbable, therefore, appellants are entitled for

benefit of doubt.

29. Therefore, impugned judgment and order of sentence dated

06.10.1997 passed by learned Sessions Judge in Sessions Trial

No.8 of 1992, impugned judgment dated 26.11.2009 and order of

sentence dated 30.11.2009 passed by learned Addl. Sessions

Judge, FTC-VII, Giridih in S.T. Case No.08(A) of 1992, impugned

judgment dated 27.02.2024 and order of sentence dated

06.03.2024 passed by learned Addl. Sessions Judge, 1st, Giridih

in S.T. Case No.08(B) of 1992 and impugned judgment dated

14.06.2024 and order of sentence dated 18.06.2024 passed by

learned Addl. Sessions Judge, 1st, Giridih in S.T. Case No.08(C) of

( 2025:JHHC:12770-DB )

1992 are not sustainable in the eyes of law and therefore set

aside.

30. Accordingly, these appeals are allowed. Pending I.A., if any,

stands disposed of.

31. Since the appellants are on bail, they are discharged from

the liability of their respective bail bonds.

32. Let the trial court record be sent back to the court

concerned forthwith.

(Rongon Mukhopadhyay, J.)

(Arun Kumar Rai, J.)

High Court of Jharkhand at Ranchi Dated, the 28th day of April, 2025 R.K./- A.F.R.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter