Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bannu Nagesia @ Oraon vs The State Of Jharkhand
2025 Latest Caselaw 4386 Jhar

Citation : 2025 Latest Caselaw 4386 Jhar
Judgement Date : 25 August, 2025

Jharkhand High Court

Bannu Nagesia @ Oraon vs The State Of Jharkhand on 25 August, 2025

Author: Rongon Mukhopadhyay
Bench: Rongon Mukhopadhyay
                              Neutral Citation No. 2025:JHHC:25107-DB

IN THE HIGH COURT OF JHARKHAND AT RANCHI
          Cr. Appeal (D.B.) No.105 of 2003

 [Against the judgment of conviction dated 27.11.2002 and sentence
 dated 28.11.2002 passed by learned Additional Sessions Judge Fast
 Track-II, Gumla in Session Trial No.270 of 1993]
                                 ------
 1. Bannu Nagesia @ Oraon, son of Late Budhu Nagesia
 2. Jatru Oraon, son of late Mahto Oraon
 3. Mani Oraon, son of Sri Chhedna Oraon
 4.Bhayo Oraon, son of late Bouwa Oraon
 5.Jethu Nagesia @ Jethu Oraon, son of late Dasai Nagesia
 6. Bholu Oraon, son of Sri Ghura Oraon
      All residents of village-Alangkera, Oraon Toli, P.O.-Palkot,
 District-Gumla                         ....   ....     ....      Appellants
                               Versus
 The State of Jharkhand                 ....   ....     ....   Respondent
                               ------
 For the Appellant s           : Mr. Harendra Kr. Mahato, Advocate
                                 Ms. Jyotsna Mahato, Advocate
                                 Ms. Ahalya Mahato, Advocate
 For the Resp. State           : Mr. Pankaj Kumar, P.P.

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

------

CAV On 12/08/2025 Pronounce On 25 /08 /2025 Per- Pradeep Kumar Srivastava, J.

1. This appeal is directed against the judgment of conviction

dated 27.11.2002 and order of sentence dated 28.11.2002 passed

by learned Additional Sessions Judge Fast Track-II, Gumla in

Session Trial No.270 of 1993, whereby and whereunder the

appellants have been held guilty for the offences under Section

Neutral Citation No. 2025:JHHC:25107-DB

302 r/w Section 34 of Indian Penal Code and sentenced to

undergo R.I. of life.

2. The instant appeal was originally preferred by eight appellants

out of them, appellant No.3, Chhedna Oraon and appellant

No.6, Aghnu Oraon died during pendency of this appeal and

their appeal has been abated vide order dated 21.03.2025.

3. We have heard the argument of Mr. Harendra Kumar Mahato,

learned counsel appearing for the surviving appellants and

Mr. Pankaj Kumar, learned P.P. appearing for the State.

FACTUAL MATRIX

4. Factual matrix giving rise to this appeal is that the informant,

Nirmal Singh lodged a report on 21.03.1993 at about 9 PM at

Palkot Police Station stating inter alia that at about 6 PM, the

informant heard hulla coming from Oraon Toli and saw that

Paltan Singh and Bauwa Oraon were quarreling, meanwhile

Bhullu Oraon, Jatru Oraon, Bauwa Oraon and Patu Oraon

came there and caught hold of Paltan Singh and Mani Oraon

and Chedna Oraon (since deceased) assaulted Paltan Singh by

lathi due to which Paltan Singh fell down. Thereafter, Aghnu

Oraon and Geja Oraon threw stones on the head of Paltan

Singh. Ballu Nagesia and Jethu Nagesia assaulted on the head

of informant by means of lathi on other parts of body. Paltan

Singh succumbed to the injuries sustained in the above

occurrence. The motive behind the occurrence was that Paltan

Neutral Citation No. 2025:JHHC:25107-DB

Singh used to levy rice from the residents of Oraon Toli and

with a view to get rid of him, the occurrence took place.

On the basis of above fardbayan of the informant,

Palkot P.S. Case No.19 of 1993 was registered for the offences

under sections 147, 148, 302 and 323 of Indian Penal Code.

After completion of investigation, charge-sheet was submitted

against them for the offences under sections 147, 148, 302 and

323 of Indian Penal Code.

5. Learned trial court took cognizance of the offences and

committed the case to the court of Sessions where S.T. No. 270

of 1993 was registered. During course of trial, accused Bauwa

Oraon and Patu Oraon died while the case of Geja Oraon was

split up for trial under Juvenile Justice Act. Charges were

framed against them on 09.05.1995. The accused persons did

not plead guilty and claimed to be tried. After conclusion of

trial, the impugned judgment of conviction and sentence has

been passed, which has been assailed in this appeal.

6. In course of trial, altogether 7 witnesses have been examined

by the prosecution namely:-

P.W.1 Indra Nath Singh P.W.2- Smt. Shanti Devi (wife of deceased, Paltan Singh) P.W.3-Saraswati Devi P.W.4-Baleshwar Singh P.W.5-Nirmal Singh (Informant) P.W.6-Dr. A.D.N. Prasad P.W.7-Parsuram Singh (Formal Witness)

Neutral Citation No. 2025:JHHC:25107-DB

Apart from oral testimony of witnesses, following

documentary evidences have also been adduced by the

prosecution, which are as under:-

Ext.-1 to 1/1- Signature of Indra Nath Singh and Baleshwar Singh on inquest report. Ext.1/2 to 1/3-signature of Indra Nath Singh and Baleshwar Singh over the seizure list. Ext.1/4- Signature of Indra Nath Singh on F.I.R. as a witness.

Ext.1/5-Signature of Baleshwar Singh on FIR. Ext.1/6-Signature of Nirmal Singh on FIR. Ext.2-Post-mortem report of the deceased. Ext.3-F.I.R.

Ext.4-Seizure list of two stones and blood stained soil. Ext.5--Inquest report.

7. On the other hand, the case of defence is denial from the

occurrence and false implication. No oral witness has been

examined by the defence rather documentary evidence as

Ext.A, certified copy of judgment in G.R. Case No.217 of 1993

dated 19.10.2001 (State Vs. Geja Oraon) and Ext. B, certified

copy of deposition of Smt. Shanti Devi in G.R. Case No.217 of

1993 recorded on 09.09.1996 has been adduced.

8. Learned trial court after scrutinizing the oral testimony of

witnesses examined by the prosecution recorded findings that

informant (P.W.5), the wife of the deceased (P.W.2) and aunt of

deceased (P.W.3) have consistently stated that they have seen

the occurrence while accused persons were assaulting to

Paltan Singh, due to which he died. It was further held that

P.W.4 is an independent witness of the occurrence, who has

Neutral Citation No. 2025:JHHC:25107-DB

also corroborated the prosecution story and saw the dead body

lying at the house of the Patu Oraon where murder was

committed.

P.W.1 and P.W.4, witnesses of seizure list and inquest

report have also supported the prosecution case which further

finds corroboration from post-mortem report of the deceased,

which was proved by the P.W.6.

It was further observed that although there are some

minor discrepancies and contradictions in the evidence of

witnesses but that is not sufficient to discard the testimony of

witnesses and arrived at definite conclusion that the

prosecution has proved the charges under sections 302 r/w 34

of IPC against all the accused persons and acquitted them from

charge under section 148 of IPC. The appellants are sentenced

to undergo for imprisonment of life as stated above.

Submission of learned counsel for appellants

9. Learned counsel for the appellants submits that there was

specific allegation against Chedna Oraon and Aghnu Oraon

for assaulting the deceased by lathi and stones. There are

general and omnibus allegations against other appellants and

their presence and participation in the alleged occurrence has

also not been proved consistently by the witnesses alleged to

be eye-witnesses of this case. It is further submitted that the

testimony of eye-witnesses relied upon by the learned trial

court suffers from material exaggeration and improvements

Neutral Citation No. 2025:JHHC:25107-DB

during trial. The informant has also given improved story

about the manner and place of occurrence. The seized

materials like bloodstained soil and two boulders have not

been produced during trial as material exhibit nor the same

was sent to FSL for chemical examination. Admittedly, two

stones alleged to be seized in this case are not found to be

bloodstained.

It is further submitted that the main appellants against

whom there is direct allegation of assaulting by lathi and

stones have been died during pendency of this appeal and no

specific role has been attributed against other appellants and

their conviction and sentence for the offence under section 302

read with section 34 of IPC is absolutely not warranted under

law. The Investigating Officer has not been examined in this

case causing great prejudice to the defence in eliciting the

material contradictions and improvements appearing in the

evidence of alleged eye-witnesses. No common intention of all

the appellants has been mentioned in the impugned judgment

and no motive for the occurrence has been attributed to these

appellants. Therefore, conviction and sentence of the

appellants is liable to be set aside, allowing this appeal.

Submission of learned counsel for State

10. On the other hand, Mr. Pankaj Kumar, learned P.P. appearing

for the State controverted the aforesaid points of argument

raised on behalf of the appellants and has submitted that the

Neutral Citation No. 2025:JHHC:25107-DB

trial court has very wisely and aptly apprised and appreciated

the evidence available on record as well as the doctor, who has

conducted post-mortem clearly proved the charges levelled

against the appellants. Mere, non-examination of Investigating

Officer of the case causes no prejudice to the defence in the

instant case. Therefore, there is no merits in this appeal and no

substance in the points of argument raised on behalf of the

appellants. Accordingly, this appeal is devoid of merits and fit

to be dismissed.

Analysis, Reasons and Decision

11. We have gone through the record of the case along with the

impugned judgment and order of conviction and sentence of

the appellants in the light of contentions raised on behalf of the

respective parties.

12. It appears that out of 7 witnesses examined in this case;

P.W.7-Parshuram Singh is a formal witness, who is an

advocate clerk and proved formal FIR, seizure list and inquest

report marked as Exts.3, 4 and 5 respectively.

P.W.6-Dr. D.N. Prasad has conducted autopsy on the

dead body of the deceased, Paltan Singh aged about 35 years

and found following injuries:-

Rigor mortis present in the four limbs:

i) One lacerated injury on right side of forehead with

commuted fracture of skull and extensive laceration of

brain matter with the large amount of dried blood all

Neutral Citation No. 2025:JHHC:25107-DB

over the face, neck, hairs post thoracic wall etc., size 3"

x 1 ½" x 2".

ii) Lacerated injuries 1 ½" above eyebrow with fracture

of skull and laceration of brain matter size 2" x 1" x 2".

iii) Lacerated injuries 1" below the right eye size 1" x

1" x 2" with fracture of right zygomatic bone

iv) Commuted compound fracture of the mandible on

right side with multiple teeth broken and lacerated cut

injuries in both angles of the mouth.

v) Multiple ecchymosis on the interior chest wall 1"

wide and varying in length from 6" x 10" in lengths.

vi) Multiple ecchymosis on the left shoulder and post

thoracic wall left side 1" wide of variable lengths.

vii) Fracture of external and multiple ribs on both sides

of chest.

Cause of death-Hemorrhage and shock due to injury

Nos. i, ii and iii singly or combined together.

All injuries were ante-mortem in nature. Time elapsed

since death within 24 hours. The post-mortem report is

marked as Ext.2.

P.W.4-Baleshwar Singh is also a witness of the seizure

list, inquest report and also proved his signature on FIR but

nothing has been stated about the occurrence. He has simply

heard about murder of Paltan Singh and went near the house

Neutral Citation No. 2025:JHHC:25107-DB

of Patu Oraon where he saw the dead body of Paltan Singh

and nothing else.

P.W.1-Indra Nath Singh is also hearsay witness about

the occurrence but he has proved his signature on inquest

report and seizure list as well as on fardbayan of Nirmal Singh.

13. The prosecution case rests upon the evidence of P.W.2, P.W.3

and P.W.5, whose testimony requires detailed discussion:-

P.W.2, Smt. Shanti Devi is the wife of deceased, Paltan

Singh. According to her evidence, on the date of occurrence in

the evening, she was at her home and her husband had gone to

bring vegetable. She heard some hulla coming from the house

of Patu Oraon then she along with Sarswati Devi went there

where she saw that Mani Oraon, Chedna Oraon, Jatru Oraon,

Patu Oraon, Bauwa Oraon, Bhao Oraon, Geja Oraon, Bullu

Oraon, Aghnu Oraon, Ballu Nagesia and Jethu Nagesia were

standing with arm. Mani Oraon was armed with stone and

sabal, Khedna Oraon with lathi, Jatru Oraon with lathi, Geja

Oraon with stone, Aghnu Oraon with stone and others were

holding her husband. She has specifically stated that Mani

Oraon has given sabal blows on the head of her husband and

again with stones due to which her husband fell down then

Geja Oran assaulted by stones on chest, Aghnu Oraon

assaulted by stone on face, Khedna Oraon and Jatra Oraon

assaulted by lathi, Bullu, Bhado and Jethu were catching hold

of her husband. The defence has drawn her attention towards

Neutral Citation No. 2025:JHHC:25107-DB

statement before the police recorded under section 161 of

C.P.C wherein she has not stated about the role of every

accused person in assaulting her husband.

P.W.3- Sarswati Devi is aunt of the deceased, she was

also at her home at the time of occurrence and after hearing

hulla, she along with P.W.2 went to place of occurrence.

According to her evidence, she saw that Jatru Oraon, Bhulu

Oraon and Chedna Oraon were assaulting Paltan Singh with

lahti, Mani Oraon assaulted by sabal on head of the deceased,

Paltan Singh and Geja Oraon gave stone blows, Ballu Nagesia

by lathi, Patu, Jethu and Bhau were holding the deceased. She

further states that when the villagers assembled, the accused

persons fled away. The attention of this witness has also been

drawn towards her statement recorded under section 161 of

C.P.C and she has also not stated about specific role of the

accused persons before the police.

P.W.5 Nirmal Singh is the Informant-cum-Uncle of the

deceased. This witness has also gone to the place of occurrence

after hearing hulla and his wife and daughter-in-law had also

followed him. According to his evidence, he saw that Paltan

was being assaulted by Mani Oraon, Chedna Oraon, Jetna,

Jatru and Patu and besides this Aghnu, Jethu and other 6-8

accused persons were also present. He has assigned specific

role of Mani Oraon having iron rod and other accused,

Chedna, Jethu and Aghnu were armed with lathi. Mani has

Neutral Citation No. 2025:JHHC:25107-DB

further assaulted by stone on the head of Paltan Singh

thereafter all the accused persons fled away and his nephew

died on spot. This witness was not cross-examined after

adjournment for further cross-examination.

14. It appears that P.W.5 Nirmal Singh is the main witness of the

occurrence, who is an eye-witness and lodged the FIR also.

15. From perusal of FIR as discussed above, there is simple

assertion about use of lathi by Mani Oraon and Chedna Oraon,

use of stone against Aghnu Oraon and Geja Oraon. The use of

sabal and iron rod as projected in the evidence of these

eyewitnesses appears to be material improvement in their

earlier version. Moreover, no such injuries caused by sabal or

iron rod have been opined out in post-mortem report of the

deceased. The injuries found on the body of the deceased is

commuted fracture on head which might be caused by heavy

stone and there is specific allegation against Aghnu Oraon and

Geju Oraon for causing smash injury by stones. Chedna Oraon

and Aghnu Oraon have been died and Geja Oraon was

juvenile at the time of occurrence whose case was inquired into

by Juvenile Justice Board. It further appears that there are

general and omnibus allegations against the appellants, Bannu

Oraon, Jatru Oraon, Mani Oraon, Bhayo Oraon, Jethu Nagesia

and Bholu Oraon. The eye-witnesses have not been able to

prove their role in the alleged occurrence. Moreover, the

appellants have been acquitted from charges under section 148

Neutral Citation No. 2025:JHHC:25107-DB

of IPC. Therefore, the prosecution has failed to prove any

unlawful assembly.

16. In view of the above discussion and reasons, we find that no

specific role has been attributed against the present alive

appellants in causing murder of the deceased, Paltan Singh.

The relative eye-witnesses alone have proved prosecution case

and their testimony suffers from material contradictions and

improvements as regards manner of occurrence and the role of

every accused person along with their respective weapons.

Therefore, non-examination of Investigating Officer is also

seriously prejudicial to the defence of the appellants.

Accordingly, we find and hold that the role of alive appellants

in the alleged occurrence is absolutely doubtful and they

deserve benefit of doubt. Hence, impugned judgment of

conviction and order of sentence of the appellants is liable to

be set aside

17. Accordingly, judgment of conviction dated 27.11.2002 and

sentence dated 28.11.2002 passed by learned Additional

Sessions Judge Fast Track-II, Gumla in Session Trial No.270 of

1993 is hereby set aside and this appeal is allowed.

18. The above appellants are acquitted from the charges levelled

against them and set at liberty forthwith.

19. The appellants are on bail, hence, they are discharged from

liability of bail bond. The sureties are also discharged.

20. Pending I.A(s), if any, is also disposed of accordingly.

Neutral Citation No. 2025:JHHC:25107-DB

21. Let the copy of this judgment along with Trial Court Records

be sent back for information and needful.

(Rongon Mukhopadhyay, J.)

(Pradeep Kumar Srivastava, J.)

Jharkhand High Court, at Ranchi Date: 25 /08 /2025 Pappu/- N.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