Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Uttam Chandra Das Son Of Nakul Chandra ... vs The State Of Jharkhand
2025 Latest Caselaw 1915 Jhar

Citation : 2025 Latest Caselaw 1915 Jhar
Judgement Date : 23 January, 2025

Jharkhand High Court

Uttam Chandra Das Son Of Nakul Chandra ... vs The State Of Jharkhand on 23 January, 2025

Author: Gautam Kumar Choudhary
Bench: Gautam Kumar Choudhary
             Criminal Appeal (D.B.) No. 1581 of 2003
        [Arising out of judgment of conviction dated 20.10.2003 and order of
        sentence dated 22.10.2003 passed by learned Additional Sessions
        Judge-IV, (Fast Track Court), Jamtara in Sessions Trial No. 219 of
        1997]
        1. Uttam Chandra Das son of Nakul Chandra Das
        2. Pradeep Chandra Das son of Nakul Chandra Das
        3. Dipu @ Krishna Das son of Late Paresh Das
        4. Dijan Mondal son of Malinda Chandra Mandal
           All of village Bondh, P.S. Mihijam, District Jamtara
                                                 ....    .... .... Appellant
                                   --Versus--
        The State of Jharkhand                    .... .... .... Respondent


        For the Appellant: Mr. Kaushik Sarkhel, Advocate
        For the State    : Ms. Priya Shrestha, Special P.P.
                         -----
        PRESENT: SRI ANANDA SEN, J.
                   SRI GAUTAM KUMAR CHOUDHARY, J.
                           -----
                           JUDGMENT

Reserved on: 10.12.2024 Pronounced On: 23.01.2025

Per Gautam Kumar Choudhary, J. Appellants are before this Court in appeal against the judgment of conviction and sentence under Sections 201, 302/34 of the IPC.

2. As per the written report of the father of the deceased, dispute ensued between the deceased and the other group involved in the Saraswati Puja celebration on the issue of screening of cinema. The deceased insisted that Hindi film be screened, whereas the accused persons wanted screening of a Bangla film. This resulted in altercation and on 05.02.1996, Nakul Chandra Das father of Uttam Chandra Das threatened the informant's son with his life. On 06.02.1996, Dijen Mandal came to his house and asked his son Phulkishore (deceased) to accompany him on the occasion of immersion of idol of goddess Saraswati. Initially, he refused, but later on his request, he accompanied him, but never returned back home. Informant and his

sons informed this to Nakul Chandra, but he did not extend any help. It is further case of the prosecution case that on that night while on search of the deceased, Akshay Kumar Das (P.W. 1) had seen all the four accused persons near the bus stand variously armed lathi, iron rod, knife etc. During course of search, they found blood stains behind the house of the Mukhiya and also a muffler. They followed blood- stained marks from there and the dead body was found from the railway track.

3. Initially, Madhupur Railway Police registered U.D. Case No.13/96 on 07.02.1996 and thereafter, as the jurisdiction was within Jamtara District, so it was lodged as Jamtara P.S. Case No.42 of 1996 Police on investigation, found the case true and submitted charge sheet. Appellants were put on trial for the offence under Section 302/201 of the IPC.

4. Altogether six witnesses have been examined on behalf of the prosecution and two witnesses have also been examined on behalf of the defence and the relevant documents including post-mortem examination report were adduced into evidence and marked as exhibits. After prosecution evidence, statement of the accused persons were recorded under Section 313 of the Cr.P.C. Defence is of innocence and false implication on account of contract business rivalry.

5. D.W. 2 has deposed that he had heard that the deceased had died in a rail accident. He has claimed that he was also present during the procession of immersion of the idol, but had not seen the deceased to be present there. D.W. 2 has also deposed that deceased was not present at the time of immersion of the idol in the pond.

6. It is argued by learned counsel on behalf of appellants that there is no direct eye witness to the incidence and there is wide gaping hole in the incriminating circumstances on the basis of which judgment of conviction has been passed by the learned trial Court. The claim of P.W. 1 that in the intervening night 05/06.02.1996, while searching for

the deceased, he had seen all the four accused persons armed with various weapons, is a product of afterthought. This is argued, as before the delayed FIR on 08.02.1996, in the U.D. Case No.13/96 dated 07.02.1996 there is no reference to the appellants having been spotted by the P.W. 1 in night in suspicious circumstance. Had he seen the accused persons that night with blood-stained arms, it was but natural for the informant party to have lodged the FIR in place of a U.D. Case. It is intriguing as to why this information was not shared with the police immediately next day. The very testimony that in the dead of night, he could identify all the appellants with arms and blood-stains over the cloth in the flash of torch, is far-fetched.

7. It is further argued that the chain of circumstance is not complete from which an inference can be drawn that the appellants were the author of crime.

8. Learned A.P.P. has defended the judgment of conviction and sentence.

FINDING

9. The deceased died a homicidal death, is objectively established by the Doctor (P.W. 5) who conducted post-mortem of the dead body and found as many as four ante-mortem injuries which may have been caused by Gupti (a penetrating weapon). The dead body was thrown on a railway line and was overrun by train and had also several post- mortem injuries as noted in the post-mortem report (Exhibit 5). The post-mortem examination report establishes that the death was homicidal and thereafter, the dead body was disposed of on the railway track so as to give it a picture of rail traffic accident.

10. Prosecution relies on the following circumstances to prove the charge against the appellants: -

I. In the night on 04.02.1996, there was some dispute between the deceased and the appellants on the screening of a film. II. On 05.02.1996 in the morning, Nakul Chandra Das came to his

house in the morning and threatened his son with life for the last night dispute.

III. On 06.02.1996, Dijen Mandal took the deceased with him on the pretext of participating in the idol immersion ceremony. IV. In the intervening night of 06/07.02.1996 while searching for the deceased, informant and his elder son Akshay Kumar Das (P.W. 1) when reached the main road, they saw the appellants armed with lathi, rod, knife with blood-stained marks. V. Blood-stained marks were found behind the house of Nakul Chandra Das (Mukhiya) and the muffler was found.

11. In order to prove these circumstances, prosecution has examined altogether four material witnesses, of whom P.W. 3 was declared hostile and P.W. 4 has been tendered, and the case precariously rests on the testimony of P.W. 2, who is the informant and the father of the deceased, and P.W. 1, who is the brother of the deceased.

12. So far, the first circumstance is concerned, it is proved by the consistent account of the witnesses. There is no reason to doubt the prosecution evidence that sharp difference had cropped up between the deceased and the accused persons, with regard to the screening of the film. Deceased insisted upon screening of a Bangla film, whereas the accused persons were in favour of a Hindi film.

13. Although the informant (P.W. 2) has supported the second circumstance, but for the minor dispute, evidence that Nakul Chandra Das who was also the Mukhiya of the village had come to the house of the informant and threatened the deceased with his life does not inspire confidence. In any case since Nakul Chandra Das was not put on trial, therefore this circumstance is not relevant and of no consequence, so far the other appellants before us are concerned.

14. So far, the fourth circumstance is concerned, I find much force in the argument advanced on behalf of the appellants that had they really seen the accused persons at night with arms and blood stains, they

must have reported the matter to the police the very next day, as there had been past dispute as well threat from their side as per the prosecution version. U.D. Case No.13/96 dated 07.02.1996 would not have preceded the FIR which was lodged on 08.02.96. I.O. (P.W. 6) in para 15 has deposed that witness Akhsay Das (P.W. 1) had not mentioned in his statement about the blood stain marks on the hand and body of the accused persons. It is beyond comprehension that informant and brother of the deceased despite having witnessed the appellants in such suspicious circumstance, with arms and blood stain on their hand, did not report the matter to the police. In normal course of human conduct, when someone has received threat to life is missing, and witnesses have seen suspects with arms and with blood stain over their body, they would not simply keep quiet and come up with these facts only when the dead body is found. Testimony of P.W. 1 and P.W. 2 on this circumstance is hard to swallow.

15. We are left with the third circumstance against Dijan Mandal that he had taken the deceased from the house on the pretext of joining the immersion ceremony. P.W. 1 and P.W. 2 are consistent on it. There is no independent corroboration of this circumstance by any of the co- villagers that they saw the deceased with these appellants on that night either at immersion procession or any other place that evening. Defence witnesses have disputed this. Even if it is assumed to be true, that Dijan Mondal had called the deceased to join the idol immersion procession, this by itself cannot be accepted as an incriminating circumstance to prove the charge either against Dijan Mandal or any other appellants.

16. On these sketchy evidences, judgment of conviction and sentence is not justified when the case rests purely on circumstantial evidence. Law on the point needs no reiteration which has been established by a long line of judicial precedents. Principles have been reiterated by Hon'ble Supreme Court in Wadla Bheemaraidu v. State of Telangana,

2024 SCC OnLine SC 3589. The law is well-settled that in a case based purely on circumstantial evidence, the prosecution is under an obligation to prove each and every link in the chain of incriminating circumstances beyond all manner of doubt and that the circumstances so relied upon by the prosecution should point unequivocally towards the guilt of the accused and should be inconsistent with the guilt of anyone else or the innocence of the accused. Only in the event of the complete/unbroken chain of circumstances being proved by cogent and clinching evidence which does not admit of any other inference, otherwise that of the guilt of the accused, the conviction can be recorded.

Under the circumstance, for the reasons discussed above, Appellants are entitled to benefit of doubt. Judgment of conviction and sentence is accordingly set aside.

Criminal Appeal is allowed.

Appellants are on bail. Sureties are discharged from the liabilities of their bail bonds.

Pending Interlocutory Application, if any, is disposed of. Let the Trial Court Records be transmitted to the Court concerned along with a copy of this judgment.

(Gautam Kumar Choudhary, J.)

Ananda Sen, J. I agree.

(Ananda Sen, J.) High Court of Jharkhand, Ranchi

Dated, 23rd January, 2025

AFR/Anit

 
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 : MAIMS

 
 
Latestlaws Newsletter