Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Singh vs The State Of Jharkhand
2025 Latest Caselaw 3658 Jhar

Citation : 2025 Latest Caselaw 3658 Jhar
Judgement Date : 20 August, 2025

Jharkhand High Court

Ajay Singh vs The State Of Jharkhand on 20 August, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                   Cr. Appeal (DB) No. 56 of 2025
                                With
            I.A. No. 4732 of 2025 & I.A. No. 5104 of 2025
                               ---------
  1. Ajay Singh, aged about 54 years, son of Late Ramdular Singh,
  2. Ujjwal Singh aged about 45 years, son of Rajendra Singh,
  3. Bhuneshwar Singh aged about 63 years, son of Late Ramdular
     Singh,
  4. Ajay Singh, aged about 67 years, son of Late Chandradeo Singh,
  5. Vijay Pratap Singh @ Munna aged about 62 years, son of Late
     Chandradeo Singh,
  6. Rewar Singh, aged about 40 years, son of Ajay Singh,
     All residents of Village-Jay Prakash Nagar, P.O.-G.P.O., P.S.-
     Dhanbad, District-Dhanbad.
                                                       ... ... Appellants
                                  Versus
     The State of Jharkhand                           ... ... Respondent
                                  ---------
     CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
                  HON'BLE MR. JUSTICE ARUN KUMAR RAI
                                   ----------
     For the Appellant      : Mr. Jitendra Shankar Singh, Advocate
                              Mr. Randhir Kumar, Advocate
                              Ms. Shabina Perween, Advocate
     For the Respondent     : Mr. Saket Kumar, A.P.P.
                                 -----------
                    th
     C.A.V. on: 12 August, 2025             Pronounced on: 20/08/2025
      Per Sujit Narayan Prasad, J.

I.A. No. 4732 of 2025 & I.A. No. 5104 of 2025:

1. I.A. No. 4732 of 2025 has been filed on behalf of appellant nos.1, 2,

4, 5 and 6 while the I.A. No. 5104 of 2025 has been filed on behalf

of appellant no.3, as such, both the interlocutory applications are

being heard together and are being disposed of by the common order.

2. These interlocutory applications have been filed on behalf of

appellants under Section 430(1) of Bharatiya Nagrik Suraksha

Sanhita, 2023 for suspension of sentence in connection with the

Judgment of conviction dated 18.12.2024 and order of sentence

dated 21.12.2024 passed by the learned Additional Sessions Judge-

VII, Dhanbad in S.T. Case No. 224 of 2008, in connection with

Dhanbad P.S. Case No. 235 of 2007, whereby and whereunder, the

appellants have been convicted and sentenced to undergo R.I. for life

and fine of Rs.10,000/- U/s 302/149 of the I.P.C. and in default of

payment of fine, S.I. for another six months. The appellants have

further been directed to undergo R.I. for two years and fine of

Rs.2,000/- U/s 148 of IPC and in default of payment of fine, S.I. for

another two months.

Factual Matrix:

3. The prosecution story in brief as per the allegation made in the

fardbeyan by one Raj Kumar Singh, the informant, read as under:

Raj Kumar Singh has given written report before officer-in-

charge, Dhanbad P.S. stating therein that before 20 days he along

with his brother Sanjay Singh had gone to his purchased land at Jay

Prakash Nagar for fixing gate.

Meanwhile, Ajay Singh, Vijay Pratap Singh, Sanjay Singh

and Ujjwal Singh came there and threatened them and Ajay Singh

said that he would not allow them to fix gate without permission of

Rajendra bhaiya and asked them to meet Rajendra at the house for

taking permission for any construction there failing which they

would face dire consequences. Due to some important work, they

couldn't go to meet Rajendra Singh.

It is further alleged that on 03.04.2007 at about 11:00 a.m., he

along with his brother Sanjay Singh, son Neeraj Singh, nephew

Reshu Kumar Singh, Shobha Ranjan Singh and Shikha Sinha went to

fix the gate on the purchased land at Jay Prakash Nagar.

The accused persons namely Ajay Singh, Vijay Pratap Singh,

Rewat Singh, Ashu Singh, Sanjay Singh, Ujjwal Singh, Ajay Singh

and Bhuneshwar Singh along with 20 to 25 persons were already

present armed with rifle, gun, sword, spear, axe, iron rod etc., who

surrounded them and threatened them for dire consequences as they

didn't come to meet them even after warning.

Ajay Singh demanded rangdari of Rs.10 lacs and stated that

after the payment of rangdari only he would allow them to fix the

gate on this land.

When the informant's brother namely Sanjay Singh objected,

Ajay Singh told to his sons and nephews that Rajendra bhaiya and

Binod bhaiya have instructed to kill them and thereafter accused

persons started assaulting the informant party. Vijay Pratap Singh

gave a blow with sword hitting the head of the informant's brother

due to which his brother fell down bleeding profusely. Then Ajay

Singh started crushing his abdomen with foot and also assaulted him

on his head with iron rod.

The informant and his driver rushed to save the injured, then

Sanjay Singh S/o Rajendra Singh and Ashu Singh assaulted the

driver with iron rod on his head causing head injury and when he

raised alarm, then local people gathered there and the accused

persons fled away.

Thereafter, the informant with the help of some people,

brought his brother to police station from where he was sent to Sadar

Hospital, Dhanbad and from there, he was sent to Central Hospital,

Jagjivan Nagar, Dhanbad for better treatment. Later the injured

succumbed to his injuries.

4. After investigation, the police submitted the charge sheet against the

appellants. The appellants were charged for offence punishable under

Section U/s 148, 307/149, 384, 302/149 of IPC to which the

appellants pleaded not guilty and claimed to be tried. The statement

of the appellants was recorded under Section 313 of Cr.P.C.

5. Accordingly, the trial proceeded and the appellants were found guilty

by the learned trial court for the offence under Section U/s 148 and

302/149 of IPC and have been sentenced to undergo R.I. for life and

fine of Rs.10,000/- U/s 302/149 of the I.P.C. and in default of

payment of fine, S.I. for another six months.

The appellants have further been directed to undergo R.I. for

two years and fine of Rs.2,000/- U/s 148 of IPC and in default of

payment of fine, S.I. for another two months.

Submission on behalf of the appellants:

6. Learned counsel for the appellants has submitted that so far as the

appellant nos. 1, 2, 4, 5 and 6 are concerned, they have not moved

earlier before this Court for suspension of sentence while so far as

the appellant no.3 is concerned, submission has been made that

earlier the said appellant has moved before this Court vide I.A. No.

2020 of 2025 for suspension of sentence which had been dismissed

as withdrawn vide order dated 28.02.2025.

7. Learned counsel for the appellants has submitted that the conviction

is solely based upon the depositions of the interested witnesses

whose statements are inconsistent, hence, their statements are not

reliable.

8. It has also been submitted that if the testimony of P.W.-1 will be

taken into consideration, the statement regarding installation of gate

has not been proved. Further, the alleged plot which the prosecution

parties are claiming to be the owner, is not proved since P.W.-4 has

stated that the said plot belongs to one Rajendra Singh wherein a

school was running and appellants Ajay Singh and Vijay Pratap

Singh were residing in the upper portion of the said house which

suggests that the alleged plot was in possession of the appellants.

9. It has also been submitted that the testimony of P.W.-4 suggests that

the prosecution party after breaking the boundary wall entered the

premises which was resisted by the appellants and the said witness

has not seen any person assaulting the deceased.

10. It has also been submitted that as per the post-mortem report, death

was caused by a hard and blunt force and the doctor has opined that

the said injury cannot be caused by sword.

11. It is also submitted that the prosecution has miserably failed to prove

any specific overt act against the appellant nos. 2, 3 and 6 and

appellants are languishing in judicial custody since 18.12.2024.

12. Learned counsel for the appellants, on the aforesaid premise, has

submitted that, therefore, it is a fit case for suspension of sentence so

that the appellants be released from judicial custody.

Submission on behalf of the Respondent-State:

13. While, on the other hand, learned Additional Public Prosecutor

appearing for the respondent-State has vehemently opposed the

prayer for suspension of sentence of all the appellants.

14. It is submitted that the testimonies of PW-1 to PW-8 are trustworthy

and inspire confidence which leaves no doubt that the accused

persons committed the murder of Sanjay Singh.

15. It has further been submitted that they are eye witnesses who were

present at the place of the occurrence at the relevant time. The

accused persons had assaulted the deceased in their presence in

which the accused, namely, Vijay Pratap Singh gave a sword blow

on the head of deceased which caused his head bleeding and he fell

down. Ajay Kumar and other accused persons started assaulting on

his head by means of iron rod and jumping on his abdomen gave a

brick blow on the head of the deceased.

16. It is further stated that PW-11 (Dr. Sanjay Kumar Chaurasia) has

given details of the injuries suffered by the deceased.

17. Learned counsel for the respondent, on the aforesaid premise, has

submitted that, therefore, it is not a fit case for suspension of

sentence, as such, both the present interlocutory application may be

rejected.

Analysis:

18. We have heard the learned counsel for the parties and appreciated the

submission made on behalf of both the parties.

19.Before adverting to the factual aspect of the instant case this Court

would like to refer the ratio as led by the Hon'ble Apex Court in the

case of Omprakash Sahni v. Jai Shankar Chaudhary, (2023) 6 SCC

123 wherein it has been held that in cases involving conviction

under Section 302 IPC, it is only in exceptional cases that the benefit

of suspension of sentence can be granted, for ready reference the

relevant paragraph of the aforesaid Judgment is being quoted as

under:

"31. In Vijay Kumar v. Narendra [Vijay Kumar v. Narendra, (2002) 9 SCC 364 : 2003 SCC (Cri) 1195] and Ramji Prasad v. Rattan Kumar Jaiswal [Ramji Prasad v. Rattan Kumar Jaiswal, (2002) 9 SCC 366 : 2003 SCC (Cri) 1197] , it was held by this Court that in cases involving conviction under Section 302 IPC, it is only in exceptional cases that the benefit of suspension of sentence can be granted. In Vijay Kumar [Vijay Kumar v. Narendra, (2002) 9 SCC 364 : 2003 SCC (Cri) 1195] , it was held that in considering the prayer for bail in a case involving a serious offence like murder punishable under Section 302 IPC, the court should consider the relevant factors like the nature of accusation made against the accused, the manner in which the crime is alleged to have been committed, the gravity of the offence, and the desirability of releasing the accused on bail after they have been convicted for committing the serious offence of murder.

33. Bearing in mind the aforesaid principles of law, the endeavour on the part of the court, therefore, should be to see as to whether the case presented by the prosecution and accepted by the trial court can be said to be a case in which, ultimately the convict stands for fair chances of acquittal. If the answer to the abovesaid question is to be in the affirmative, as a necessary corollary, we shall have to say that, if ultimately the convict appears to be entitled to have an acquittal at the hands of this Court, he should not be kept behind the bars for a pretty long time till the conclusion of the appeal, which usually takes very long for decision and disposal. However, while undertaking the exercise to

ascertain whether the convict has fair chances of acquittal, what is to be looked into is something palpable. To put it in other words, something which is very apparent or gross on the face of the record, on the basis of which, the court can arrive at a prima facie satisfaction that the conviction may not be sustainable. The appellate court should not reappreciate the evidence at the stage of Section 389 CrPC and try to pick up a few lacunae or loopholes here or there in the case of the prosecution. Such would not be a correct approach."

20.Thus, it is apparent from perusal of the relevant paragraphs of the

aforesaid judgment that while considering the prayer for bail, in a

case involving a serious offence like murder punishable

under Section 302 IPC, the Court should consider the relevant factors

like the nature of accusation made against the accused, the manner in

which the crime is alleged to have been committed, the gravity of the

offence, and the desirability of releasing the accused on bail after they

have been convicted for committing the serious offence of murder.

21.It is further evident from perusal of the relevant paragraphs of the

aforesaid judgment that the appellate court should not reappreciate

the evidence at the stage of consideration of suspension of sentence

and try to pick up a few lacunae or loopholes here or there in the case

of the prosecution. Such would not be a correct approach and at this

stage Court is only to see the prima facie case for its satisfaction.

22.Further, the Hon'ble Apex Court in the case of Preet Pal Singh vs.

State of U.P., (2020) 8 SCC 645 has observed that there is difference

between grant of bail in case of pre-trial arrest and suspension of

sentence, post-conviction. In the earlier case, there may be

presumption of innocence, which is a fundamental postulate of

criminal jurisprudence, and the courts may be liberal, depending on

the facts and circumstances of the case, however, in case of post-

conviction bail, by suspension of operation of the sentence, there is a

finding of guilt and the question of presumption of innocence does

not arise. For ready reference the relevant paragraph of the aforesaid

judgment is being quoted as under:

"35. There is a difference between grant of bail under Section 439 CrPC in case of pre-trial arrest and suspension of sentence under Section 389 CrPC and grant of bail, post conviction. In the earlier case, there may be presumption of innocence, which is a fundamental postulate of criminal jurisprudence, and the courts may be liberal, depending on the facts and circumstances of the case, on the principle that bail is the rule and jail is an exception, as held by this Court in Dataram Singh v. State of U.P. [Dataram Singh v. State of U.P., (2018) 3 SCC 22 : (2018) 1 SCC (Cri) 675] However, in case of post-conviction bail, by suspension of operation of the sentence, there is a finding of guilt and the question of presumption of innocence does not arise. Nor is the principle of bail being the rule and jail an exception attracted, once there is conviction upon trial. Rather, the court considering an application for suspension of sentence and grant of bail, is to consider the prima facie merits of the appeal, coupled with other factors. There should be strong compelling reasons for grant of bail, notwithstanding an order of conviction, by suspension of sentence, and this strong and compelling reason must be recorded in the order granting bail, as mandated in Section 389(1) CrPC."

23.Thus, it is evident from the aforesaid judgment, that during

considering the suspension of sentence which is the post-conviction

stage, the presumption of innocence in favour of the accused cannot

be available and at this stage, the Court's only duty is to see that the

prima-facie case is made out or not and, as such, the detailed

appreciation of evidence is not required at this stage.

24. In the backdrop of the aforesaid settled legal position this Court is

now adverting to factual aspect of the case.

25. It is evident from impugned order that the witnesses PW1, PW2,

PW3, PW4, PW6 and PW8 have categorically stated that Sanjay

Kumar Singh (deceased) had died due to assault committed by the

accused persons. The doctor, namely, Dr. Swapan Kumar Sarak

(PW5) has also deposed that he had conducted post-mortem on the

dead body of deceased and according to him, the death was caused

due to head injury.

26. Further, the witnesses PW1, PW2, PW3, PW8 including PW6, the

informant, have stated that the accused persons had assaulted the

deceased. The informant has deposed that he along with his son

Neeraj, younger brother Sanjay Singh, nephew Reshu Singh, Shobha

Ranjan Singh, Shikha Sinha and Mantu Singh had gone for fixing the

gate. When they reached there, Ajay Singh threatened them, who

was accompanied with Vijay Pratap Singh, Ujjwal Singh, Rewat

Singh, Sanjay Singh, Ashu Singh, Bhuneshwar Singh, his brother

Ajay Singh and 20-25 persons and they were armed with gun, rifle,

axe, sword etc. His brother Sanjay went forward and made objection

for demanding rangdari. Ajay Singh told that no any work will be

done here without permission of Binod bhaiya and Rajendra bhaiya.

He will not allow to fix the gate until Rs. 10 lacs are paid. When

Sanjay Singh objected, Ajay Singh started abusing him. Sanjay

Singh forbade him from abusing, then Ajay Singh instructed his

brothers, nephews and others to kill him. When Sanjay turned

behind, Vijay Pratap Singh gave a sword blow to Sanjay on the back

of his head in left side due to which his head got fractured and he fell

down and started bleeding. Ajay Singh stepped on his abdomen and

started crushing and also started assaulting on his head continuously

by means of iron rod.

27. The doctor, PW5, Dr. Swapan Kumar Sarak, who conducted the

post-mortem has stated in para-9 that the cause of death was in coma

as a result of hard and blunt force.

28. Further, PW1 who is an eye witness has also deposed that he along

with his father Raj Kumar Singh, uncle Sanjay Singh, cousin brother

Reshu Singh, Shobha Ranjan Singh, Shikha Sinha, Mantu Singh,

driver Gopal had gone to fix the gate at Jay Prakash Nagar. They saw

that Ajay Singh, Vijay Pratap Singh, Ashu Singh, Rewat Singh,

Sanjay Singh, Ujjwal Singh, Bhuneshwar Singh, Sanjay Singh along

with 20-25 persons were present there armed with lethal weapons.

Meanwhile, Ajay Singh asked Sanjay Singh as to why they have

come to fix the gate without paying rangdari of Rs. 10 lacs to

Rajendra bhaiya and Binod bhaiya. His uncle Sanjay Singh objected

and told why would he pay rangdari to them, then Ajay Singh

challenged to kill his uncle. Thereafter, Vijay Pratap Singh gave a

sword blow on the head of his uncle which caused his head bleeding

and he fell down. Ajay Kumar started assaulting on his uncle's head

by means of iron rod jumping on his abdomen. When their driver

Gopal came to save him, then Ashu Singh and Sanjay Singh (son of

Rajendra Singh) assaulted him on his head by means of iron rod

which caused bleeding. Ujjwal Singh, Bhuneshwar Singh, Sanjay,

Rewat Singh also assaulted his uncle on his head by means of rod

and pipe.

29. Thus, from the aforesaid testimonies, prima facie, it appears that the

accused persons by forming an unlawful assembly armed with

dangerous weapon, attacked the informant party who were fixing

gate on the land.

30. The learned counsel has contended that there is contradiction among

the testimonies of the witnesses, therefore testimonies of the

witnesses should not be relied upon.

31. In the aforesaid context it needs to refer herein the settled position of

law that a witness may be untruthful in some aspects but the other

part of the evidence may be worthy of acceptance. Discrepancies

may arise due to error of observations, loss of memory due to lapse

of time, mental disposition such as shock at the time of occurrence

and as such the normal discrepancy does not affect the credibility of

a witness. Reference in this regard may be taken from the judgment

rendered by the Hon'ble Apex Court in the case of Bhagwan

Jagannath Markad & Ors. Vs. State of Maharashtra, (2016) 10

SCC 537.

32. Further, at this stage, as per the settled position of law the deep

appreciation of evidence is not required rather the Court should only

see the prima facie case.

33. Further, it has been contended by the learned counsel for the

applicant that the witnesses who have tried to support the prosecution

case are related witnesses being the family members of informant as

well as of deceased and as such, their evidences are not trustworthy

as they are not material witnesses.

34.In the aforesaid context, it requires to refer herein that a related

witness cannot be said to be an "interested" witness merely by virtue

of being a relative of the victim. The Hon'ble Apex Court has

elucidated the difference between "interested" and "related"

witnesses in a plethora of cases, stating that a witness may be called

interested only when he or she derives some benefit from the result of

a litigation, which in the context of a criminal case would mean that

the witness has a direct or indirect interest in seeing the accused

punished due to prior enmity or other reasons, and thus has a motive

to falsely implicate the accused. Reference in this regard be made to

the judgment rendered by the Hon'ble Apex Court in the case of

Mohd. Rojali Ali Vs. The State of Assam, (2019) 19 SCC 567.

35. It is argued by the learned counsel for the appellants/applicants that

in the entire prosecution case it could not have been established by

the prosecution that the informant of the said property whereas the

accused claimed self defence of their property/life on behalf of the

accused persons since it has established by (Exhibit-D/5) that the

property belonged to the accused persons and they were in peaceful

possession of this property (disputed land which is PO) and were

enjoying this property since 1927.

36. In the aforesaid context even if it is assumed that order declaring the

possession of the accused persons had been declared in favour of the

accused persons, the party aggrieved have efficacious legal remedy,

if that order was being violated, and had no right to launch the

murderous attack as such the plea of private defence/self defence is

not available to the appellants. Further at this stage appreciation of

evidence at length is not required since only prima facie case has to

be seen, as such, it cannot be ascertained herein that who was the

aggressor party, therefore, the issue of private defence which has

been raised herein, require proper adjudication at the timing of

hearing of appeal.

37. Thus, on the basis of discussion made hereinabove, this Court is of

the considered view that it is not a fit case where the sentence of the

appellants is to be suspended during pendency of the instant appeal.

38. Accordingly, both the Interlocutory Applications stands dismissed.

39. It is made clear that any observation made hereinabove will not

prejudice the case of the parties on merit since the appeal is lying

pending for its consideration.




                                                      (Sujit Narayan Prasad, J.)
                  I agree,


             (Arun Kumar Rai, J.)                        (Arun Kumar Rai, J.)

Saurabh/-
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