Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukhdeo Choudhary vs The State Of Bihar (Now Jharkhand)
2025 Latest Caselaw 3697 Jhar

Citation : 2025 Latest Caselaw 3697 Jhar
Judgement Date : 21 August, 2025

Jharkhand High Court

Sukhdeo Choudhary vs The State Of Bihar (Now Jharkhand) on 21 August, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad
                                                2025:JHHC:24784-DB


      IN THE HIGH COURT OF JHARKHAND AT RANCHI
              Cr. Appeal (DB) No. 253 of 1997 (R)

 (Against the Impugned order of conviction dated 03.10.1997 and
 Order of sentence dated 04.10.1997, passed by learned First
 Additional Sessions Judge, Giridih in Sessions Trial No. 120 of
 1996)

    1. Sukhdeo Choudhary, son of Kheman Chowdhary

    2. Kailash Choudhary, son of Kheman Choudhary

       Both residents of Village Sonbad, Police Station Ahilyapur,
       district Giridih
                                                 ... Appellants
                               Versus
    The State of Bihar (now Jharkhand)          ... Respondent
                                  -------
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
 HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA
                                  -------
 For the Appellants : Mr. Deepak Kumar Prasad, Amicus
                    : Mr. Shree Nivas Roy, Advocate
 For the Respondent: Mrs. Priya Shrestha, Spl. P.P.
                    ----------------------------
 CAV on 21 July, 2025
            st
                                Pronounced on 21st August, 2025

 Per Sujit Narayan Prasad, J.:

1. The instant appeal under Sections 374(2) of the Code of

Criminal Procedure, 1973 is directed against the judgment of

conviction dated 03.10.1997 and order of sentence dated

04.10.1997, passed by learned First Additional Sessions Judge,

Giridih in Sessions Trial No. 120 of 1996 whereby and

whereunder, the appellants named above have been convicted

under Sections 302/34 and 307/34 of the Indian Penal Code

and have been sentenced to undergo imprisonment for life

under Section 302/34 of IPC and 10 years RI under Section

2025:JHHC:24784-DB

307/34 of IPC, both the sentences have been directed to run

concurrently.

Factual Matrix

2. The prosecution case, in brief, as per fardbeyan dated

22.08.1995 of the informant, Gulu Baski (P.W.7) is that on

22.08.1995, in the day time he went to Giridih on a Scooter

along with the deceased Kishun Marandi alias Manshu Marandi

alias Guruji. They returned to Taratand Ahilyapur Chowk at

6.00 P.M. from Giridih and took tea in a hotel at the Chowk.

Thereafter, at 8.00 P.M. they proceeded towards their house at

Thadhi Mahua and the deceased was riding the scooter and he

was sitting behind him on pillion. They arrived at Thadhi

Mahua Tola at 08.05 P.M. and as soon as the deceased slowed

down the scooter and turned the scooter towards his house in a

lane, three persons appeared from the side of the Dewta Ghat of

Kishun Marandi, in the front and suddenly a bomb exploded.

Both Kishun and the informant sustained explosive injuries and

he fell down and Kishun Marandi died on the spot. The scooter

remained in starting position and there was light around it. The

informant identified the appellants Kailash Choudhary and

Sukhdeo Chaudhary, both sons of Kheman Choudhary of

village Sonebad. The informant further stated that there was an

unknown person along with Kailash Choudhary and Sukhdeo

Chaudhary, to whom he saw and he claimed to identify him by

face. The informant further stated that the deceased was a

2025:JHHC:24784-DB

prominent person of Taratand Panchayat and he used to settle

petty dispute in his village and the neighbourhood due to which

terrorist of the area were inimical to him. The deceased did not

allow the terrorists to enter his locality and before his killing he

was threatened by them. Informant further stated that there

was a land dispute between the Kheman Choudhary and Nakul

Choudhary and the deceased helped Nakul Choudhary, who

was a poor man. In the year 1994, both Nakul Choudhary and

Kheman Chaudhary had a dispute concerning Mahua tree.

Kheman Choudhary had sold the said Mahua tree to Daud

Ansari and Nakul Choudhary with the help of the deceased had

stopped the lifting of the tree. The police came to know about

the said dispute and then, there was a measurement by Anchal

Office and it was found that the Mahua tree was standing over

gair-majurua land and then the branches of the said Mahua tree

was auctioned, which was purchased by Daud Ansari.

Thereafter, trunk of the Mahua tree was auctioned on

14.08.1995 in the Anchal Office and Daud Ansari had taken the

said Mahua tree in auction for Rs. 1155/-. Informant further

stated that with the help of Kishun Marandi, stay was taken for

the aforesaid auction order from L.R.D.C.'s Office. On

16.06.1995 accused Kheman Choudhary told Butulal Murmu

(P.W-8), to forbid his friends Kishun Marandi, to help Nakul

Choudhary in the matter. Again, accused Kheman Choudhary

went to the house of Butulal Murmu on 21.08.1995 and said

Butulal Murmu to forbid his friends Kishun Marandi, to help

2025:JHHC:24784-DB

Nakul Choudhary. The informant further stated that while the

accused had exploded the bomb and killed Kishun Marandi and

injured the informant and were fleeing away, Suraj Marandi

(P.W-9) had seen them fleeing away. Accused Kailash

Choudhary and Sukhdeo Chaudhary, had killed the deceased

due to his popularity, in conspiracy with the Lalkhand and

terrorist, out of enmity.

3. On the basis of the fardeyan of the informant FIR being

Ahilyapur P.S. Case No. 38 of 1995 dated 23.08.1995 was

registered under Section 302/307/324/120A/34 of IPC and

under Section ¾ of the Explosive Substance Act. After

investigation, chargesheet was submitted and the case was

committed to the court of sessions. Charges were framed

against the appellants under 302,307 and 120(B) of IPC and

under Section ¾ of the Explosive Substance Act and trial was

held. At the conclusion of trial, appellants were convicted and

sentenced as aforesaid, hence, this appeal.

4. The prosecution in order to prove the case has adduced

evidence, both documentary and oral whereas the defence case

is total denial of the involvement of the accused persons in the

case.

5. The prosecution had examined altogether 23 witness in support

of its case out of whom P.W-7 Gulu Baski, is the informant of

the case; P.W-1 is Manjhia Marandi, who is the father of the

deceased; P.W-2 Imoli Kumari and P.W-3 Demoli Kumari, both

2025:JHHC:24784-DB

are daughters of the deceased; P.W.4 Hiralal Marandi, is the

brother of the deceased ;P.W-5 is Nakul Choudhary;P.W-6 is

Damrulal Marandi who is also brother of the deceased; P.W.- 8

is Butu Murmu; P.W-9 is Sarju Marandi ; P.W-10 is Moti

Marandi; P.W-11 is Babli Devi, who is the wife of the deceased;

P.W. 12 is Mathur Bhogta; P.W-13 is Dr. Rajendra Choudhary

and he had conducted post-mortem examination on the dead

body of the deceased; P.W-14 is Doctor Shashi Bhushan

Choudhary, who had examined the informant; P.W-15 is

Rawan Marandi; P.W-16 is Kistu Marandi; P.W-17 is Sunder

Modi; P.W-18 is Ram Kishore sah;P.W-19 is Sonu Bhogta; P.W-

20 Satyendra Narain Singh, is the first Investigating Officer of

the case; P.W-22 is A.S.I. Nurul Hassan Khan and P.W-23 Brij

Nandan Rai, is the is the second Investigating Officer of the

case.

6. The Trial Court, after recording the evidence of witnesses,

examination-in-chief and cross-examination, recorded the

statement of the accused persons and found the charges

levelled against the appellants proved beyond all reasonable

doubts.

7. Accordingly, the appellants have been convicted under Sections

302/34 and 307/34 of the Indian Penal Code and have been

sentenced to undergo imprisonment for life under Section

302/34 of IPC and 10 years RI under Section 307 of IPC, both

the sentences have been directed to run concurrently, against

2025:JHHC:24784-DB

the aforesaid order of conviction and sentence the present

appeal has been filed.

Arguments advanced by the learned counsel appearing for the

appellants:

8. The Learned counsel appearing for the appellants has assailed

the impugned judgment of conviction and order of sentence on

the following grounds:

(i) Prosecution has miserably failed in proving the charge

leveled against the appellants and learned trial court has

committed error of law in evaluating and analyzing the

evidence in coming to the conclusion.

(ii) The learned counsel for the appellants has bring the

attention towards the delay in the dispatch of the FIR to

the concerned Magistrate. The occurrence is said to have

taken place on 22.08.1995 at 8.05 P.M, and only after 55

minutes, i.e., at 9.00 P.M., the fardbeyan of the informant

was recorded. The Police Station was at a distance of 2

KMs from the place of occurrence, but the case was

registered at Police Station on 23.08.1995 at 9.00 P.M.

(iii) Further, he has submitted that the inquest report has

been prepared on 23.08.1995 at 6.00 A.M. and the

seizure list was also prepared on the same date at 6.30

A.M., there is no reason as to why the seizure list was not

prepared at night. The Court has been kept in dark as to

2025:JHHC:24784-DB

what happened after recording of the fardbeyan on

22.08.1995 at 9.00 P.M. till the morning of 23.08.1995.

9. The learned counsel for the appellants, based upon the

aforesaid grounds, has submitted that, therefore, it is a fit case

where the present appeal deserves to be allowed.

Arguments advanced by the learned Additional Public

Prosecutor appearing for the State:

10. Per Contra, learned Additional Public Prosecutor appearing on

behalf of State has defended the impugned judgment of

conviction and order of sentence taking the ground that the

impugned judgment has been passed based upon the testimony

of witnesses who have supported the prosecution version.

11. It has been submitted by the learned counsel for the State that

the informant (P.W.-7), who is an independent witness and is

not closely related with the deceased, was present at the time of

occurrence. In the fardbeyan, informant has clearly stated that

three persons had appeared from the side of Devta Ghar, who

have been identified by the present witness.

12. It has further been stated by the learned State counsel that all

the witnesses have deposed about the previous enmity between

the present appellants and the deceased regarding land dispute

and Mahua tree.

2025:JHHC:24784-DB

13. Learned State counsel based upon the aforesaid ground has

submitted that the prosecution has been able to prove the guilt

of the appellants beyond all reasonable doubt.

Analysis:

14. In the backdrop of the aforesaid factual aspect and contention

of the learned counsel for the parties this Court is now

proceeding to consider the testimonies of witnesses which have

been recorded by learned Trial Court. The learned Trial Court

during the trial has altogether examined 23 witnesses and for

better appreciation, the testimony of the witnesses is being

referred as under:

(I) P.W.-1 Manjhia Marandi, is the father of the deceased.

P.W-1 has stated in his evidence that while he was at his

darbaja at 8.00 P.M., there was a bomb explosion. He

went to the place of occurrence where Gulu Baski was

shouting and saw he was injured and his son was lying

on the ground near the scooter. Gulu Baski told them

that the accused Sukhdeo Choudhary, Kailash

Chaudhary and an unidentified person had killed his

son. P.W-1 further stated that stated that his son Kishun

Marandi was a Jharkhand Leader and he was popular

and influential person. He always settled the village

disputes but Sukhdeo Choudhary and Kheman

Choudhary opposed him. He has also stated about long-

standing land dispute between Kheman Choudhary and

2025:JHHC:24784-DB

Nakul Choudhary and the deceased helped Nakul

Choudhary. There was dispute between Kheman

Choudhary and Nakul Choudhary relating to land and for

a Mahua tree. Kheman Choudhary had sold that tree, but

the deceased stopped the tree from being taken away and

the tree was perhaps auctioned.

In his cross-examination P.W-1 has stated that

Kheman Choudhary had not sold tree in his presence.

The tree was also not auctioned in his presence.

(II) P.W-2 Imoli Kumari, is the daughter of the deceased.

P.W-2 has stated in her evidence that on the day of occurrence at 8.00P.M, she heard sound of bomb explosion and she went to the place of occurrence. Gulu Baski was crying and her father was lying dead. Gulu Baski told that Sukhdeo Choudhary, Kheman Choudhary and Kailash Choudhary had assaulted him and they had killed her father. P.W-2 has further stated that there was dispute between Kheman Choudhary and Nakul Choudhary and her father used to help Nakul Choudhary.

In her cross-examination P.W-2 stated that her father had told about the dispute between Nakul Choudhary and Kheman Choudhary. They had not quarrelled in her presence.

(III) P.W-3 Demoli Kumari, is also daughter of the deceased.

P.W-3 has stated in her evidence that on the day of occurrence at 8.00P.M, she heard sound of bomb explosion and they went to the place of occurrence along with family.Her father was lying in pool of blood and Gulu Baski was crying. Gulu Baski told that accused Sukhdeo Choudhary, Kailash Choudhary and

2025:JHHC:24784-DB

one unidentified person had hurled the bomb. P.W-3 has stated about the dispute between Kheman Choudhary and Nakul Chaudhary relating to land and Mahua tree and her father used to help Nakul Chaudhary as Nakul Chaudhary was poor. P.W-3 has further stated Butulal Murmu was friend of her father and Kheman Choudhary had told Butulal Murmu to forbid her father to help Nakul Choudhary otherwise he will have to face the consequences.

In cross-examination P.W-3 has stated that Kheman

Choudhary and Nakul Choudhary had not quarreled for

land and Mahua Tree in her presence.

(IV) P.W.4 Hiralal Marandi, is the brother of the

deceased.P.W-4 has stated in his evidence that on the

day of occurrence at 8.00P.M, he was in his house, when

he heard sound of bomb explosion and went to the place

of occurrence. He found his brother Kishun Marandi was

lying dead in a pool of blood and Gulu Baski was crying.

Gulu Baski disclosed that Sukhdeo Choudhary, Kailash

Choudhary and an unidentified person had killed the

deceased. Gulu had sustained injuries over his forehead

and left cheek. P.W-4 has also stated about dispute

concerning Mahua tree between Nakul Choudhary and

Kheman Choudhary and his brother had helped Nakul

Choudhary.

In his cross-examination, P.W-4 has stated that

Nakul Choudhary and Kishun Choudhary had not

2025:JHHC:24784-DB

quarreled in his presence and his deceased brother had

not settled any dispute between them in his presence.

(V) P.W.-6 Damrulal Marandi, is also brother of the

deceased. P.W-6 has stated in his evidence that on the

day of occurrence he had gone to Gandey and while he

was returning therefrom, he learnt about the murder of

his brother on the way. When he returned home, he

found that his brother Kishun Marandi was killed with

bomb. P.W-6 further stated that Gulu had told that

Sukhdeo Choudhary, Kailash Choudhary and an

unidentified person had killed the deceased. P.W-6 has

also stated that there was quarrel between Kheman

Choudhary and Nakul Choudhary due to tree. He has

also stated about holding out threats on 16.08.95 and

21.08.95 by Kheman Choudhary to the deceased through

his friend Butulal Murmu.

In his cross-examination, P.W-6 has stated that

quarrel between Kheman and Nakul Choudhary did not

take place in his presence regarding the tree.

(VI) P.W.-7 Gulu Baski, is the informant of the case.

Informant has stated in his evidence that on 22.08.1995, he had gone to Giridih along with Kishun Marandi, on scooter. Kishun Marandi was riding the scooter and he was sitting behind him on pillion. They returned to Ahilyapur at 7.00 P.M. from Giridih and they took tea at the chowk. Thereafter, they proceeded towards their house at Thadhi Mahua and the deceased

2025:JHHC:24784-DB

was riding the scooter and he was sitting behind him on pillion. At 8.00 P.M., they came near their house, where the occurrence took place. In order to turn, scooter was slowed down, near Devta Aasthan, from where three persons- Sukhdeo Choudhary and Kailash Choudahary, came out and there was a bomb explosion. Due to bomb explosion he and Kishun Marandi sustained injury as a result they fell down and Kishun Marandi died due to bomb blast. The scooter was in starting condition and it threw light and in scooter light, he identified the accused Sukhdeo Choudhary and Kailash Choudhary but could not identify the third person. Informant further stated that Kishun Marandi was a prominent person of Jharkhand Mukti Morcha at Taratand Panchayat. He used to settle petty dispute and terrorists were not happy with him. He does not know if somebody had threatened Kishun Marandi. Informant further stated that there was a dispute between Kheman Choudhary and Nakul Choudhary relating to a tree and the land. Nakul Choudhary was poor and so Kishun Marandi helped him. Kheman had sold the Mahua tree to Daud Mian,but, Kishun Marandi had stopped the lifting of the tree with the help of Anchal, then the tree was auctioned. The auction was also stayed through the L.R.D.C. by Kishun Marandi. Butulal Murmu had cautioned Kishun Marandi in this matter. Kheman Choudhary had told Butulal Murmu (P.W-8), to forbid his friends Kishun Marandi, to help Nakul Choudhary in the matter otherwise bad consequences would follow. Butulal Murmu had cautioned Kishun Marandi for the first time five days before of the occurrence and again one day before the occurrence. He had narrated about the occurrence to the people. Sarju Marandi had seen the accused fleeing

2025:JHHC:24784-DB

away. Informant further stated that he was treated in Sadar Hospital, Giridih. Informant has identified his signature on the fardbeyan which was marked as Ext.-

1. In his cross-examination, informant has stated that he was hospitalised for 10 days. He did not sustain injury all over his face. His face was not blackened due to smoke of bomb explosion. Little blood came out from his face and shoulder. The discharge slip of the hospital is in his possession and he had not given the same to anyone. Officer-in-charge had taken his statement at the place of occurrence. Bara Babu of Ahilyapur P.S. had recorded his statement on the next day after the occurrence in the hospital and he had put his signature over his statement. Nurul Hassan had recorded his statement at the place of occurrence. Nurul Hassan Khan had taken him to Giridih Sadar Hospital. He cannot say about the name of the scooter. Only one bomb had exploded in front of the scooter. There was a smoke, sound and light due to explosion.

Informant further stated that, Nakul Choudhary and Kheman Choudhary, never quarreled in his presence and he had not seen the Mahua tree, for which there was quarrel between them. The tree was not auctioned in his presence. It was not purchased by Daud Mian in his presence. Kishun Marandi had not filed any application in his presence so that the tree may not be sold. He learnt about their quarrel between Nakul Choudhary and Kheman Choudhary, from Kishun Marandi. Butulal Murmu had not cautioned Kishun Marandi in his presence. Kheman Choudhary had not told Butulal Murmu in his presence. He had seen the three accused before the bomb was thrown. Infromant further stated that he had stated before he

2025:JHHC:24784-DB

police that he had identified two persons Kailash Choudhary and Sukhdeo Choudhary fleeing away after exploding bomb. The accused had fled away after the occurrence towards the western side. Sarju Marandi lives at Lewatand tola after Bahiar. He had seen Sarju Marandi at the place of occurrence. He came to the Place of occurrence about 10/15 minutes before Daroga's arrival.

(VII) P.W.- 8 is Butu Murmu and he has stated in his evidence

that on the day of occurrence at 8.00P.M he was taking

his meal when he heard loud sound and halla. He came

to Thadhi and saw many persons assembled near the gali

of Mansu Marandi. The deceased was lying dead and

Gulu was also injured and Gulu had sustained some

injury. Gulu told them about the occurrence and also

disclosed the name of the accused Sukhdeo Choudhary,

Kailash Choudhary and an unidentified person. P.W-8

has also stated about the dispute of Mahua tree between

Nakul Choudhary and Kheman Choudhary. Kishun

Marandi used to help Nakul Choudhary, who was a poor

man. On 16.8.1995 and 21.08.1995, Kheman Choudhary

had visited his house and told him to inform his friend

Kishun Marandi, not to help Nakul Choudhary, otherwise

serious consequences would follow.

In cross-examination, P.W-8 has stated that on

halla, both male and female persons in the village armed

with pharsa, tangi etc. went Thadhimahua. The distance

between his village and Thadhimahua is half a kilo meter.

2025:JHHC:24784-DB

He did not find an assemblage of 3000 persons at

Thadhimahua and about 30/40 persons were present at

that place. He stayed there for about one hour and by

that time, about 100-150 persons had arrived there. P.W-

8 further stated that while he met with Kheman

Choudhary, nobody else was present there.

(VIII) P.W-9 is Sarju Marandi and he has stated in his evidence

that on the date of occurrence he was in his house at

8.00P.M. He heard a loud sound of bomb explosion and

went to western Bahiar with a pharsa and a torch and

saw the accused Sukhdeo Choudhary, Kailash

Choudhary and an unidentified person running towards

him in his direction. He saw them in the torch light. He

chased them and threw pharsa as a result Sukhdeo

Choudhary sustained simple injury and fled away.

Thereafter, he came to the place of occurrence and found

Kishun Marandi was lying dead in front of his house and

Gulu was also injured. PW-9 has further stated that the

deceased Kishun Marandi was a leader and helped the

poor. There was a dispute between Nakul Choudhary

and Kheman Choudhary relating to land and Mahua tree

and the deceased used to help Nakul Choudhary. P.W-9

has further deposed that Kheman Choudhary went to

Butulal Murmu and told him to inform his friend Kishun

Marandi not to help Nakul otherwise Kishun Marandi will

have to face the consequences.

2025:JHHC:24784-DB

In his cross-examination, P.W-9 has stated that

Lalkhandi had also threatened to kill the deceased. He

has further stated that he had heard the sound of bomb

and came out from his house alone. In the Bahiar, he

saw three persons were fleeing away. There was a loud

halla that Sukhdeo Choudhary was fleeing away after

hitting with the bomb. He heard that Sukhdeo

Choudhary had thrown bomb while he was in his house.

He has further deposed that he had not seen the quarrel

between Nakul Choudhary and Kheman Choudhary and

when Kheman Choudhary had gone to tell Butulal, he

was not present there.

(IX) P.W.-10 is Moti Marandi, and he has stated in his

evidence that on the date of occurrence at 8.00 P.M., he

was in his house, when he heard sound of explosion and

came out. He went in front of the house of Kishun

Marandi where Gulu Baski told him that Sukhdeo

Choudhary had killed the deceased by throwing bomb

and Kailash Choudhary and unidentified persons were

accompanying him. The deceased was lying dead and

Gulu also had sustained injuries over his cheek and

shoulder. P.W.-10 has stated about the dispute with

regard to the tree and the land between Nakul Choudhary

and Kheman Choudhary.

2025:JHHC:24784-DB

In his cross-examination, P.W.-10 has stated that

he is not gotia of the deceased and he does not know as

to when daroga took the statement of Gulu Baski. He has

also deposed that he had not seen the dispute between

Nakul Choudhary and Kheman Choudhary.

(X) P.W-11 is Babli Devi, who is the wife of the deceased.

P.W-11 has stated in her evidence that on the day of

occurrence at 8 P.M., she was in her house when she

heard sound of explosion. She came out with members of

her family and saw Gulu Baski injured and her husband

was lying dead in a pool of blood. P.W-11 further stated

that Gulu Baski informed them that Sukhdeo Choudhary

and Kailash Choudhary and an unidentified person had

killed her husband. She has also stated about the dispute

with respect to the land and Mahua tree between Kheman

and Nakul and her husband helped Nakul Choudhary

due to his poverty. Kheman Choudhary threatened

Butulal Murmu on 16.8.95 and 21.8.95 to make his

friend Kishun Maradi understand that he should not help

Nakul Choudhary otherwise he has to face consequences.

In her cross-examination, P.W-11 has stated that

the dispute between Kheman and Nakul did not take

place in her presence.

(XI) P.W-12 is Mathur Bhogta and he has stated in his

evidence that on the day of occurrence at 8 P.M, he was

2025:JHHC:24784-DB

in his house and ran towards the house of Kishun

Marandi on hearing the sound of explosion. He found the

deceased lying dead and Gulu Baski in an injured

condition. Gulu Baski said that accused Sukhdeo

Choudhary, Kailash Choudhary and an unidentified

person had killed the deceased by throwing bomb.

Deceased was a leader of Jharkhand Mukti Morcha and

helped the poor.

In cross-examination, P.W-12 stated that

occasionally he worked in the place of Kishun Marandi in

capacity of Kamia (Servant).

(XII) P.W-13 is Doctor Rajendra Choudhary and he had

conducted post-mortem examination on the dead body of

the deceased Kishun Marandi. Doctor has stated that on

23.08.1995, he was posted in Sadar Hospital, Giridih and

on that date at 8.00 P.M, he conducted post mortem

examination in artificial light by order of Deputy

Commissioner, Giridih. He has further stated that Docter

K. Kumar was the observer at that time. He found rigor

mortis present in lower limbs. The abdomen was

distended. The external injury viz extensive lacerated

injury over the face extending from lower part of nose

below and upward up to the forehead 2" behind the hair

line in front. The depth was maximum over the nose

towards the center of the wound, and both eyes and nose

2025:JHHC:24784-DB

were absent. Singeing of sculp hair in front with multiple

tiny charring spot over the skin of rest part of the face,

right side of the shoulder and front of the chest on the

upper part. On dissection, skull bone was fractured in

multiple pieces with protusion of brain meninges. Intra-

cranial cavity contained blood clot. Maxillary and nasal

bone fractured in pieces. Mandiblular bone fractured.

Neck-subqutenious tissues NAD, Hyoid bone-intact,

Larrings, trachea -NAD, Chest wall-intact. Lungs-NAD,

Heart-both chamber empty. Liver, kidney-NAD. Stomach-

empty and Mucosa- NAD.

Doctor deposed that all the above injuries were ante-

mortem in nature caused by explosive substance, like

bomb blast. Doctor opined that death was caused by

extensive, shock and hemorrhage and time since death to

post-mortem examination was about 24 hours. Doctor

has proved the post-mortem report which was marked as

Ext.-2

In cross-examination, doctor has stated that the

dead body was received at the hospital at 7.20 P.M.

(XIII) P.W-14 is Dr. Shashi Bhushan Choudhary, Civil

Assistant Surgeon, Sadar Hospital, Giridih. P.W-14 has

stated in his evidence that he had examined Gulu Baski,

on 22.8.95 at 11:05 P.M. and found spurting with

charring by explosive materials on the face. The injury

2025:JHHC:24784-DB

was simple in nature caused by explosive material. The

age of the injury was within 12 hours. Doctor has proved

the injury report of Gulu Baski, which was marked as

Ext.-3.

In his cross-examination, doctor has stated that the

spurting was on whole face. He cannot say whether the

charring was deep or not. He cannot say whether the

patient was admitted in the hospital. He cannot say what

medicine were prescribed to the injured. Doctor further

stated that according to the police, the injury was on the

forehead and cheek, only two injuries and he had

mentioned injuries on face and so all over the face. The

second injury mentioned by the police over the shoulder

was not found by him and he did not find pellets inside

the injuries.

(XIV) P.W-15 is Rawan Marandi and he has stated in his

evidence that while Kishun Marandi and Gulu Baski were

coming from Birsha Morh, he also took his seat behind

them on the scooter and he got down near his house.

Hardly he had reached up to his gate, he heard sound of

bomb explosion. He ran towards the place of occurrence

and saw Kishun Marandi lying dead due to bomb injury

and Gulu Baski in injured condition. P.W-15 further

stated that Gulu told him that Sukhdeo Choudhary,

Kailash Choudhary and one unknown person came out

2025:JHHC:24784-DB

and Sukhdeo Choudhary hurled bomb and killed Kishun

Marandi. P.W-15 has further stated that there was the

land dispute and the dispute regarding Mahua tree

between Kheman and Nakul Choudhary and Kishun

Marandi used to help Nakul Choudhary. Butulal Murmu

had told him about the threat by the Kheman Choudhary

to Nakul Choudhary. He has further stated that inquest

report was prepared by inspector Nurul Hasan, in his

presence and the inquest report was marked as Ext.-4.

In cross-examination, P.W-15 has stated that his

house is at a distance of 4/5 hundred feet from the house

of deceased.

(XV) P.W-16 is Kistu Marandi and he has stated in his

evidence that on the date of occurrence at 8 P.M. he was

at his house, when he heard sound of bomb explosion.

He went to the place occurrence and saw Kishun Marandi

was lying dead due to bomb blast and Gulu Baski in an

injured condition. Gulu Baski told about throwing of

bomb by Sukhdeo Choudhary accompanied by Kailash

Choudhary and an unidentified person. He has also

stated about the dispute between Kheman Choudhary

and Nakul Choudhary. P.W-16 further stated that there

was land dispute and the dispute regarding Mahua tree

between Kheman and Nakul Choudhary and Kishun

Marandi used to help Nakul Choudhary.

2025:JHHC:24784-DB

In cross-examination, P.W-16 has stated that the

place of occurrence is at a distance of five yards from his

house. P.W.-16 further stated that he had seen the

quarrel between Kheman and Nakul, 8/10 days prior to

the death of Kishun Marandi. The dispute was regarding

the Mahua tree and the land.

(XVI) P.W-17 Sunder Modi has stated in his evidence that

blood-stained earth was seized by the police on

23.08.1995 at 6 A.M. at the place of occurrence. The

seizure list was prepared by Nurul Hassan Khan, police

in his presence and he put his signature on it and the

said seizure list was marked as Ext.-5.

(XVII) P.W-18 Ram Kishun Sah has stated in his evidence that

blood-stained earth was seized by the police on

23.08.1995 in the morning at the place of occurrence.

P.W-18 has stated that he put his signature on the

seizure list along with Sunder Modi.

(XVIII) P.W-19 Sonu Bhogta has stated in his evidence that on

the date of occurrence, he was at his home and heard

sound of bomb explosion. He rushed to the place of

occurrence and found Kishun Marandi dead due to bomb

explosion and Gulu Baski was injured. There was quarrel

between Kheman and Nakul Choudhary and Kishun

Marandi used to help Nakul Choudhary.

2025:JHHC:24784-DB

(XIX) P.W-20 Satyendra Narain Singh, is the first Investigating

Officer of the case. He has stated in his evidence that on

23.08.1995 he was posted at Ahilyapur P.S. and he

himself took the investigation of the case. P.W-20 has

proved the injury requisition of Gulu Baski and formal

FIR which were marked as Ext.-6 and Ext.-7 respectively.

P.W-20 has proved the fardbyan which was in the

handwriting and signature of A.S.I. Noor Hasan Khan and

the said fardbeyan was marked as Ext.-8. P.W-20 further

stated that he had inspected the place of occurrence and

the place of occurrence is the public lane about 15 yards

north to the house of the deceased at village Taratand,

tola Thadhimahua. He examined the witnesses present at

the place of occurrence. He received the injury report of

Gulu Baski and post-mortem report of Kishun Marandi.

He handed over the investigation to Brij Nandan Rai,

officer-in -charge, on 21.10.1995, upon his transfer.

In his cross-examination, P.W-20 has stated that

on 23.3.1995 at 8.30 P.M. by rumor he got information

about the death of Kishun Marandi and he went to

Thadhimahua. At Thadhimahua, he met with Nurul

Hassan Khan, the Officer-in-Charge of Taratand out post.

Nurul Hassan had prepared the inquest report and

seizure list of the case. He took over investigation of the

case. He did not record the statement of Nurul Hassan.

He had not prepared the sketch map of the place of

2025:JHHC:24784-DB

occurrence. The remains of bomb explosion were not

found at the place of occurrence despite search. He did

not send the blood-stained earth to forensic science

Laboratory for examination. He never recorded the

statement of Gulu Baski.

(XX) P.W-22 is A.S.I. Nurul Hassan Khan who has stated in

his evidence that on 22.08.1995 he was posted at

Taratand and on that day he had recorded the fardbeyan

of Gulu Baski, Thadhimahua tola, villaga Taratand. He

had prepared the inquest report and seized the blood-

stained earth. He had sent the injured Gulu Baski to

Sadar Hospital, Giridih, for treatment.

In cross-examination, he has stated that the F.I.R.

was lodged on the day of occurrence. The Officer-in-

charge Satyendra Narain Singh took charge at the place

of occurrence at about 21.30 hours. The Officer-in-charge

did not record his statement. After handing over the

fardbeyan, inquest report, injury report and the seizure

list to the Officer-in-charge, he had no concern with the

case.

(XXI) P.W-23 Brij Nandan Rai, is the second investigating

officer of the case. He has stated in his evidence that on

05.11.1995, he was posted at Ahilyapur police station. He

took over charge of this case from sub-inspector

2025:JHHC:24784-DB

Satyendra Narain Singh. He obtained the sanction order

for prosecution and submitted the charge sheet.

15. Hence, from the testimonies as reproduced above and the

fardbeyan it has come that on 22.08.1995 Kishun

Marandi(deceased) and informant Gulu Baski (P.W-7), in the

day time, had gone to Giridih, on a Scooter. Thereafter, both

were returning to their home situated at village-Taratand,Tola-

Thadhi Mahua and deceased was riding the scooter and Gulu

Baski was sitting behind him on pillion. They arrived at Thadhi

Mahua Tola at 08.05 P.M. and as soon as the deceased slowed

down the scooter and turned the scooter towards his house in a

lane, appellants and an unidentified persons came in front and

suddenly a bomb exploded. Kishun Marandi died on the spot

and informant Gulu Baski sustained explosive injuries. The

informant identified the appellants Kailash Choudhary and

Sukhdeo Chaudhary, both sons of Kheman Choudhary of

village Sonebad, as an assailant.

16. On the above allegation, appellants Sukhdeo Chaudhary and

Kailash Choudhary were tried and convicted under Section

302/34 of IPC and Section 307/34 of IPC.

17. Therefore, this Court on the basis of documents available on

record as exhibited and testimony of the witnesses, is to see as

to whether there is sufficient material to attract offence under

section 302/34 of IPC and Section 307/34 of IPC against the

appellants.

2025:JHHC:24784-DB

18. The admitted fact is that-

(1) Deceased Kishun Marandi was leader of a regional political

party.

(2) Kheman Choudhary is father of both the appellants and

there was dispute between Kheman Choudhary and Nakul

Choudhary (P.W-5), relating to Mahu Tree and deceased had

helped Nakul Choudhary (P.W-5) in the matter.

(3) Deceased was a prominent person of Taratand Panchayat

and he used to settle petty dispute in his village and in the

neighbourhood due to which terrorist of the area were

inimical to him and had threatened the deceased to kill.

19. Learned counsel for the appellants has mainly taken the

ground firstly, that the occurrence is of 22.081995 at 8.05 P.M

and fardbeyan was recorded at 9.00 P.M. on the same day itself

and the Police Station was at a distance of 2 KMs from the

place of occurrence, but the case was registered at Police

Station on 23.08.1995 at 9.00 P.M. and secondly, fardbeyan

was recorded at 9.00 P.M on 22.081995, but, inquest report

and seizure list were prepared on 23.08.1995 at 6.00 A.M. and

at 6.30 A.M. respectively and there is no explanation why

inquest report and seizure list were prepared after such long

delay.

20. In the backdrop of the aforesaid discussions, in order to

appreciate the submissions advanced on behalf of appellants

2025:JHHC:24784-DB

and the State, this Court in the instant case is to consider

following issues:

(i) Whether there is undue delay in lodging the FIR.

(ii) Whether there is delay in forwarding the F.I.R to Court

i.e. requirement of section 157 CrPC was complied.

(iii) Whether there is delay in preparing the inquest report

and seizure list.

(iv) Whether the sole eye witness of the case in hand i.e.

informant Gulu Baski (P.W.7) is reliable and truthful.

(v) Whether P.W-2 Imoli Kumari, who is daughter of the

deceased had disclosed the name of the appellants in her

statement under section 161 CrPC.

(vi) Whether P.W-9 Sarju Marandi had seen the appellants

fleeing away after the incident.

21. Regarding the first issue i.e. the ground of undue delay in

lodging the FIR, submission has been made that it gives a

reason to doubt that during the period of delay the F.I.R might

have been manufactured to suit the prosecution. On perusal of

record, we find that alleged occurrence took place on

22.08.1995 at 8.05 P.M and only after 55 minutes fardbeyan of

the informant was recorded by P.W-22 A.S.I. Nurul Hassan

Khan, at 9.00 P.M. on 22.08.1995. The Police Station was at a

distance of 2 KMs from the place of occurrence, but the case

was registered at Police Station on the next day on 23.08.1995.

at 9.00 P.M. i.e after delay of 24 hours or one day.

2025:JHHC:24784-DB

22. Here, it would be pertinent to see judicial pronouncement of the

Hon'ble Apex Court on the issue of delay in lodging the FIR.

Hon'ble Apex Court in case of Kanhaiya Lal v. State of

Rajasthan, (2013) 5 SCC 655, has said that it is obligatory on

the part of the court to take notice of delay and examine, in the

backdrop of the case, whether any acceptable explanation has

been offered by the prosecution. Paragraph-15 of the said

judgment is quoted herein below-

'"15. It is settled in law that mere delay in lodging the first information report cannot be regarded by itself as fatal to the case of the prosecution. However, it is obligatory on the part of the court to take notice of the delay and examine, in the backdrop of the case, whether any acceptable explanation has been offered by the prosecution and if such an explanation has been offered whether the same deserves acceptance being found to be satisfactory."

23. Further, Hon'ble Apex Court in case of State of H.P. v. Gian

Chand, (2001) 6 SCC 71 at paragraph-12 has held as follows-

"12. Delay in lodging the FIR cannot be used as a ritualistic formula for doubting the prosecution case and discarding the same solely on the ground of delay in lodging the first information report. Delay has the effect of putting the court on its guard to search if any explanation has been offered for the delay, and if offered, whether it is satisfactory or not. If the prosecution fails to satisfactorily explain the delay and there is a possibility of embellishment in the prosecution version on account of such delay, the delay would be fatal to the prosecution. However, if the delay is explained to the satisfaction of the court, the delay cannot by itself be a ground for disbelieving and discarding the entire prosecution case. ..."

24. Hence, Hon'ble Apex Court in State of H.P.(Supra) has held

that if prosecution fails to satisfactorily explain the delay and

there is a possibility of embellishment in the prosecution

2025:JHHC:24784-DB

version on account of such delay, the delay would be fatal to

the prosecution. In the case in hand prosecution has not been

able to explain why there was delay of one day in registering the

FIR though fardbeyan was recorded on 9.00 P.M. at 22.08.1995

and FIR was registered on 23.08.1995. at 9.00 P.M. and this

raises doubt in the prosecution case.

25. Further, we find that the issue of delay in lodging the FIR was

raised by the appellants before the learned trial court and trial

court also at paragraph-37 of the impugned has noted that

despite the fact the police station was at a distance only 2 KMs,

there is no reason as to why the fardbeyan of the informant was

not sent to the police station in the night.

26. Now coming to the second issue i.e. there is delay in forwarding

the F.I.R to Court i.e. requirement of section 157 CrPC was

complied, we find that formal FIR was drawn on 23.08.1995. at

9.00 P.M. and received in the court on 25.08.1995 and the

cause of such inordinate delay in forwarding the FIR to the

court concerned has not been explained by the prosecution.

This fact has also been appreciated by learned trial court and

the at paragraph-39 of the impugned judgment learned trial

court had noted that FIR has been received in the court

concerned on the third day and there is no any valid reason to

explain the delay. The learned trial court has also given a

finding at paragraph-37 of the impugned judgment wherein

trial court had noted that delay in the dispatch of sending the

FIR to CJM, Giridih, makes it probable that there is a

2025:JHHC:24784-DB

possibility of improvement in the prosecution story and

introduction of any distorted version by deliberations and

consultations.

27. The issue of sending the special report to the Magistrate as

required under section 157 CrPC was dealt by Hon'ble Apex

Court in case of Ravi Kumar v. State of Punjab, (2005) 9 SCC

315 and paragraph-16 of this judgment is quoted herein below-

"16. Sending the copy of the special report to the Magistrate as required under Section 157 CrPC is the only external check on the working of the police agency, imposed by law which is required to be strictly followed. The delay in sending the copy of the FIR may by itself not render the whole of the case of the prosecution as doubtful but shall put the court on guard to find out as to whether the version as stated in the court was the same version as earlier reported in the FIR or was the result of deliberations involving some other persons who were actually not involved in the commission of the crime. Immediate sending of the report mentioned in Section 157 CrPC is the mandate of law. Delay wherever found is required to be explained by the prosecution. If the delay is reasonably explained, no adverse inference can be drawn but failure to explain the delay would require the court to minutely examine the prosecution version for ensuring itself as to whether any innocent person has been implicated in the crime or not."

28. Hence, in Ravi Kumar(Supra), Hon'ble court has held that

delay wherever found is required to be explained by the

prosecution. If the delay is reasonably explained, no adverse

inference can be drawn but failure to explain the delay would

require the court to minutely examine the prosecution version

for ensuring itself as to whether any innocent person has been

implicated in the crime or not.

29. But, in the case in hand prosecution has failed to explain the

delay of three days in forwarding the FIR to the court

concerned.

2025:JHHC:24784-DB

30. Further, the third issue i.e. delay in preparing the inquest

report and seizure list, we find that inquest report and seizure

list was prepared on 23.08.1995 at 6.00 A.M. and at 6.30 A.M.

respectively and there is no explanation why inquest report and

seizure list were prepared after such long delay though police

had arrived at the place of occurrence immediately within one

hour of the occurrence and had taken fardbeyan of the

informant on 22.08.1995. at 9.00 P.M. Here, it is pertinent to

note that even in the impugned judgment, learned trial court

has also in paragraph-37 has noted that- "there is no reason as

to why the seizure list was not prepared at the night. The court

has been kept in dark as to what happened after recording of

the fardbeyan on 22.08.1995 at 9.00P.M. till the morning of

23.08.1995. It appears that the prosecution has deliberately

concealed the steps were taken at night.'' Hence, from the above

discussion it can be concluded that there was undue delay in

preparing the inquest report and seizure list which has not

been answered by the prosecution.

31. The fourth issue is whether the sole eye witness of the case in

hand i.e. informant Gulu Baski is reliable and trustworthy

witness. On this issue, we find that as per prosecution case, on

the day of occurrence deceased was riding the scooter and

informant Gulu Baski was sitting behind him on pillion and

when the deceased slowed down the scooter and turned the

scooter towards his house in a lane, appellants and an

unidentified persons came in front and suddenly a bomb

2025:JHHC:24784-DB

exploded as a result Kishun Marandi died on the spot and

informant Gulu Baski sustained explosive injuries. The

informant claimed to identify the appellants Kailash Choudhary

and Sukhdeo Chaudhary, in the light of scooter. But, ongoing

to the cross-examination of the informant, we find that at para-

13, informant has specifically stated that he did not sustain

injury all over his face and he had sustained injury on his left

cheek and on his shoulder. But, doctor P.W-14 had examined

the informant and, in his cross-examination, doctor has stated

that he had mentioned injuries all over the face and he did not

find any injury over the shoulder. Hence, there is deviation in

injury as stated by the injured informant though doctor P.W-14

had examined the informant on 22.05.1995 at about 11.05 P.M

i.e within three hours of the alleged incident.

32. Further, doctor had stated that injury was simple in nature

caused by explosive material. Hence, on the basis of injury

report Ext.-3 of the informant, it can be concluded that

informant has not stated true nature of injuries sustained by

him as found by the doctor because it is unbelievable that due

to bomb explosion when deceased who was riding the scooter

died on the spot as alleged then how, informant who was sitting

on the pillion of the scooter, sustained only simple injury. This

contradiction in the medical report of informant itself leads to

the conclusion that informant is not reliable and trust worthy

witness.

2025:JHHC:24784-DB

33. It is settled proposition of law that the judgment of conviction

can be passed on the basis of the testimony of sole eyewitness

but the testimony of said witness should be trustworthy and

inspire confidence in the mind of the Court as has been

discussed by Hon'ble Apex Court in case of Bipin Kumar

Mondal v. State of W.B., (2010) 12 SCC 91.

34. But, the untrustworthy and unreliability of the informant can

also be inferred from para-14 of his cross-examination

wherein informant has stated that he remained in hospital for

ten days. This raises doubt in the prosecution case because

why a person will be admitted in hospital for ten days when a

person has sustained only simple injury particularly when

prosecution has not filed any papers regarding the treatment of

the informant in the hospital for ten days. Hence, we come to

the conclusion that though informant has been projected as

sole eye witness of the case, but, from the testimony of

informant, it can be said that informant is not reliable and

trustworthy witness.

35. Regarding the fifth issue whether P.W-2 Imoli Kumari Kumari,

who is daughter of the deceased had disclosed the name of the

appellants in her statement under section 161 CrPC. On this

issue we find that P.W-2 had deposed in her cross-examination

that she had told to the police that Gulu Baski had disclosed

the name of the appellants in the killing of deceased. But, at

paragraph-20 of the cross-examination of the first investigating

officer P.W-20 Satyendra Narain Singh, we find that

2025:JHHC:24784-DB

investigating officer has specifically deposed that P.W-2 Imoli

Kumari had not stated in her statement that appellants had

killed her father.

36. Hence, not disclosing the name of the appellants in her

statement under section 161 Cr.P.C by the P.W-2 Imoli Kumar,

was material contradiction. These omissions are vital and are

not normal discrepancies and raises doubt in the prosecution

case.

37. Reference in this regard be made to the judgment rendered by

the Hon'ble Apex Court in case of Sunil Kumar Sambhudayal

Gupta (Dr.) v. State of Maharashtra, (2010) 13 SCC 657,

wherein Apex court has dealt material contradiction, which is

quoted for ready reference-

30. While appreciating the evidence, the court has to take into consideration whether the contradictions/omissions had been of such magnitude that they may materially affect the trial. Minor contradictions, inconsistencies, embellishments or improvements on trivial matters without effecting the core of the prosecution case should not be made a ground to reject the evidence in its entirety. The trial court, after going through the entire evidence, must form an opinion about the credibility of the witnesses and the appellate court in normal course would not be justified in reviewing the same again without justifiable reasons. (Vide State v. Saravanan1.)

31. Where the omission(s) amount to a contradiction, creating a serious doubt about the truthfulness of a witness and the other witness also makes material improvements before the court in order to make the evidence acceptable, it cannot be safe to rely upon such evidence. (Vide State of Rajasthan v. Rajendra Singh2.)

32. The discrepancies in the evidence of eyewitnesses, if found to be not minor in nature, may be a ground for disbelieving and discrediting their evidence. In such circumstances, witnesses may not inspire confidence and if their evidence is found to be in conflict and contradiction with other evidence or with the statement already recorded, in such a case it cannot

2025:JHHC:24784-DB

be held that the prosecution proved its case beyond reasonable doubt. (Vide Mahendra Pratap Singh v. State of U.P.3)

33. In case, the complainant in the FIR or the witness in his statement under Section 161 CrPC, has not disclosed certain facts but meets the prosecution case first time before the court, such version lacks credence and is liable to be discarded. (Vide State v. Sait4.)

34. In State of Rajasthan v. Kalki5, while dealing with this issue, this Court observed as under : (SCC p. 754, para 8) "8. ... In the depositions of witnesses there are always normal discrepancies however honest and truthful they may be. These discrepancies are due to normal errors of observation, normal errors of memory due to lapse of time, due to mental disposition such as shock and horror at the time of the occurrence, and the like. Material discrepancies are those which are not normal, and not expected of a normal person."

35. The courts have to label the category to which a discrepancy belongs. While normal discrepancies do not corrode the credibility of a party's case, material discrepancies do so. (See Syed Ibrahim v. State of A.P.6 and Arumugam v. State7.)

36. In Bihari Nath Goswami v. Shiv Kumar Singh8 this Court examined the issue and held: (SCC p. 192, para 9) "9. Exaggerations per se do not render the evidence brittle. But it can be one of the factors to test the credibility of the prosecution version, when the entire evidence is put in a crucible for being tested on the touchstone of credibility."

37. While deciding such a case, the court has to apply the aforesaid tests. Mere marginal variations in the statements cannot be dubbed as improvements as the same may be elaborations of the statement made by the witness earlier. The omissions which amount to contradictions in material particulars i.e. go to the root of the case/materially affect the trial or core of the prosecution case, render the testimony of the witness liable to be discredited.

38. Lastly, the sixth issue i.e. whether P.W-9 Sarju Marandi had

seen the appellants fleeing away after the incident. We find that

P.W-9 has been projected as chance witness by the prosecution.

P.W-9 has deposed that on hearing sound of bomb explosion he

went to the place of occurrence taking torch and pharsa and at

western Bahiar in torch light he saw the accused Sukhdeo

2025:JHHC:24784-DB

Choudhary, Kailash Choudhary and an unidentified person

running towards him in his direction. He chased them and

threw pharsa as a result appellant Sukhdeo Choudhary

sustained simple injury, but he fled away. In his cross-

examination P.W-9 has deposed that he had shown pharsa to

the daroga and took the pharsa to his home and there was

blood stain in the pharsa. But, investigating officer P.W-20

Satyendra Narain Singh, in his cross-examination at para-23

has deposed that P.W-9 Sarju Marandi had not shown him

torch and pharsa and did not show him the place where he had

identified the appellants.

39. In case of Mano Dutt v. State of U.P., (2012) 4 SCC 79,

Hon'ble Apex Court has dealt with the issue of chance witness

wherein Apex Court has laid down that chance witness to be

relied subject to the evidence being trustworthy and admissible

in accordance with the law. But, in the case in hand testimony

of P.W-9 Sarju Marandi, who is projected as chance witnesses,

to have identified the appellants while fleeing away, is not

trustworthy.

40. Thus, the appellants have tried to question the bona fide of the

prosecution case as well made efforts to show that the version

of the defence is more probable.

41. In the backdrop of these facts and pleadings available on record

this Court has to appreciate the other materials available on

record and has to see the credibility of the testimony of the

2025:JHHC:24784-DB

witnesses in order to see whether the case of the prosecution

has been proved beyond all reasonable doubt or not.

42. The Hon'ble Apex Court in catena of decision has propounded

the proposition that in the criminal trial, there cannot be any

conviction if the charge is not being proved beyond all

reasonable doubts, therefore, this Court has to see whether this

case falls under the law as propounded by Hon'ble Apex Court

in the case of Rang Bahadur Singh & Ors. Vrs. State of U.P.,

[(2000) 3 SCC 454] or not, wherein it has been held that a

criminal court cannot afford to deprive liberty of the appellants,

lifelong liberty, without having at least a reasonable level of

certainty that the appellants were the real culprits. For ready

reference, paragraph-22 of the judgment is quoted as under:-

"22. The amount of doubt which the Court would entertain regarding the complicity of the appellants in this case is much more than the level of reasonable doubt. We are aware that acquitting the accused in a case of this nature is not a matter of satisfaction for all concerned. At the same time, we remind ourselves of the time-tested rule that acquittal of a guilty person should be preferred to conviction of an innocent person. Unless the prosecution establishes the guilt of the accused beyond reasonable doubt a conviction cannot be passed on the accused. A criminal court cannot afford to deprive liberty of the appellants, lifelong liberty, without having at least a reasonable level of certainty that the appellants were the real culprits. We really entertain doubt about the involvement of the appellants in the crime."

43. Likewise, the Hon'ble Apex Court in the case of Krishnegowda

& Ors. Vrs. State of Karnataka (Supra) has held at

paragraph-26 as under: -

"26. Having gone through the evidence of the prosecution witnesses and the findings recorded by the High Court we feel that the High Court has failed to

2025:JHHC:24784-DB

understand the fact that the guilt of the accused has to be proved beyond reasonable doubt and this is a classic case where at each and every stage of the trial, there were lapses on the part of the investigating agency and the evidence of the witnesses is not trustworthy which can never be a basis for conviction. The basic principle of criminal jurisprudence is that the accused is presumed to be innocent until his guilt is proved beyond reasonable doubt."

44. This Court, in the entirety of the facts and circumstances, is of

the view that the prosecution has failed to prove the charges

under Sections 302/34 and 307/34 of the Indian Penal Code

against the appellants. Both the appellants Sukhdeo

Choudhary and Kailash Choudhary are acquitted of the charges

by giving benefit of doubt.

45. Accordingly, impugned judgment of conviction dated

03.10.1997 and order of sentence dated 04.10.1997, passed by

learned First Additional Sessions Judge, Giridih in Sessions

Trial No. 120 of 1996 are hereby set aside. Appellants Sukhdeo

Choudhary and Kailash Choudhary are discharged from the

liabilities of their bail bond.

46. Consequently, the appeal is allowed.

47. Pending Interlocutory Applications, if any, stand disposed of.

48. Let the Trial Court Records be sent back to the Court concerned

forthwith, along with a copy of this Judgment.

            I agree,                              (Sujit Narayan Prasad, J.)




(Pradeep Kumar Srivastava, J.)                (Pradeep Kumar Srivastava, J.)



Samarth   /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