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

Kedar Mandal vs The State Of Jharkhand
2025 Latest Caselaw 2001 Jhar

Citation : 2025 Latest Caselaw 2001 Jhar
Judgement Date : 27 January, 2025

Jharkhand High Court

Kedar Mandal vs The State Of Jharkhand on 27 January, 2025

          Criminal Appeal (S.J.) No. 901 of 2006

 [Against the Judgment of conviction 21.06.2006 and Order of
 sentence dated 22.06.2006 passed by learned 5th Additional
 Sessions Judge (F.T.C.), Jamtara in Sessions Case No. 34 of 2005
 / 98 of 2003 ]

 1. Kedar Mandal, Son of Nunulal Mandal.
 2. Sushila Devi, Wife of Nunulal Mandal.
 3. Gangia Devi, Wife of Kedar Mandal.
            All resident of Village - Narayanpur, P.S. -
    Narayanpur, District - Jamtara.
                              ...     ...     Appellants
                        Versus
 The State of Jharkhand        ...    ...     Respondent
                            WITH
         Criminal Appeal (S.J.) No. 1308 of 2006


 Deo Narayan Mandal, Son of Nunu Lal Mandal, resident
 of Village - Narayanpur, P.S.-Narayanpur, District -
 Jamtara.
                           ...    ...     Appellant
                     Versus
 The State of Jharkhand     ...   ...    Respondent
                                .....
 For the Appellants : Mr. Kaushal Kishore Mishra, Advocate
 For the Respondent : Mr. S.K. Srivastava, A.P.P.
                            .....
                         P R E S E N T
HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA
                         JUDGMENT

C.A.V. on 24.01.2025 Pronounced on 27.01.2025

Heard Mr. Kaushal Kishore Mishra, learned

counsel appearing for the appellants and Mr. S.K.

Srivastava, learned A.P.P. appearing for the State.

2. Appellants of both the criminal appeals have

challenged the judgment of conviction dated

21.06.2006 and order of sentence dated 22.06.2006

passed by learned 5th Additional Sessions Judge

(F.T.C.), Jamtara in Sessions Case No. 35 of 2005 / 98

of 2003, whereby and whereunder, the appellants have

been held guilty for the offence under Sections 304B /

34 of the I.P.C. and sentenced to undergo R.I. for

seven years.

FACTUAL MATRIX

3. The factual matrix giving rise to these appeals is that

daughter of the informant namely, Chameli Devi

(deceased) was married with the one Deo Narayan

Mondal (appellant in Cr.A.(S.J.) No. 1308/2006) in the

year 1999 in accordance with Hindu rites and

customs. It is alleged that at the time of marriage, as

per capacity, dowry was given and informant's

daughter went to her matrimonial home and started

discharging her matrimonial obligations and also gave

birth to female child. After birth of female child, a

demand of Rs. 5,000/- was raised from her as an

additional dowry, which could not be fulfilled, due to

poverty of informant. As a result of which, the

deceased was subjected to cruelty and torture by all

the accused persons and ousted from matrimonial

home several times. It is alleged that ultimately on

01.06.2002 at about 5:00 PM a message was given to

the informant that his daughter has been admitted at

Narayanpur Hospital, due to diarrhoea. The informant

went to said Hospital, but did not find his daughter

and when he went to her matrimonial home, where his

daughter dead body was lying on a cot and there was

black ligature mark on her neck. Her in-laws were

absconding from the house.

4. On the basis of fardbeyan of informant, FIR being

Narayanpur P.S. Case No. 36 of 2002 dated

01.06.2002 was registered against the accused persons

for the offence under Sections 304B read with Section

34 of the I.P.C.

5. After completion of investigation, the I.O. of the case

has submitted charge sheet. Cognizance of the offence

was taken and subsequently, the case was committed

to the court of Sessions. Charges have been framed for

the offences under Sections 304B/34 and 302/34 of

the I.P.C., to which the accused persons denied the

charges, pleaded not guilty and claimed to be tried.

6. In order to substantiate the charges leveled against

accused persons, altogether nine witnesses were

examined by the prosecution. Apart from oral

evidence of ocular witnesses, following documentary

evidences were also adduced:-

Exhibit-1 : Signature of Jagdish Mondal & & 1/1 Sital Mondal respectively on fardbeyan.


     Exhibit-2      :   Signature         of     witnesses      on
     & 2/1              inquest report.

     Exhibit-3      :   Fardbeyan.

     Exhibit-4      :   Formal F.I.R.

     Exhibit-5      :   Inquest report.

     Exhibit-6      :   Post-mortem report of Chameli
                        Devi.

8. On the other hand, the defence has also examined five

witnesses and also adduced following documents:-

Exhibit-A : Invitation card of marriage of & A/1 Chameli Devi and it's envelop respectively.


     Exhibit-       :   Invitation        card       along     with
     A/2                envelope     of        the   marriage    of
                        Chameli Devi.

     Exhibit-B      :   Invitation card of marriage of
                        Tejeshwar with Malti Devi.

     Exhibit-C      :   Prescription of Chameli Devi.

9. After conclusion of trial, considering the evidence

adduced by the prosecution and defence, acquitted

the appellants for the offence under Section 302/34 of

the I.P.C., but convicted and sentenced for the offence

under Section 304B / 34 of the I.P.C., which has been

assailed in these appeals.

Argument on behalf of appellants in Cr.A.(S.J.) No.

901 of 2006

10. Learned counsel for the appellants has vehemently

argued that the appellants happened to be bhaisur,

mother-in-law and gotni of the deceased, against

whom there was general and omnibus allegation

simply demand of Rs. 5,000/-, but there is no

evidence at all that the present appellants had ever

subjected the deceased to cruelty soon before her

death and no specific overt act has been attributed

against them. The real fact is that bhaisur, mother-in-

law and gotni of the deceased were separate in mess

and resident and have no connection in the

matrimonial affairs between the deceased and her

husband. The F.I.R. was lodged by father of the

deceased, who has stated nothing against these

appellants showing their any specific overt act.

Similarly, other witnesses have been examined by the

prosecution have also not been able to say date, day,

time or demand of dowry of Rs. 5,000/- by the

present appellants and any ill-treatment or torture

meted to the deceased at the hands of these

appellants. The learned trial court has sued upon the

general and omnibus allegation, who are interested

witnesses to robe falsely all the family members in

order to satisfy their vengeance. The appellant no. 2

namely, Sushila Devi is more than 87 years of age and

cannot move freely and discharge her pursuit of life.

Similarly, appellant no. 1 namely, Kedar Mandal and

appellant no. 3 namely, Gangia Devi have also no

relation with the alleged occurrence and convicted

and sentenced without any cogent and reliable

evidence. Therefore, the impugned judgment of

conviction and order of sentence of appellants is

absolutely not justified under law and is fit to be set

aside, by allowing their appeal.

I.A. No. 394 of 2025 in Cr.A.(S.J.) No. 901 of 2006

11. Learned counsel for the appellants has submitted that

the instant interlocutory application under Section

430(1) of B.N.S.S. has been filed on behalf of the

appellants for grant of bail after suspension of

sentence during pendency of the appeal.

Argument on behalf of appellant in Cr.A.(S.J.) No.

1308 of 2006

12. It is further submitted that appellant, who is the

husband of the deceased, has been falsely implicated

in this case. There was cordial relationship between

husband and wife and also with all the family

members and they were blessed with one female child.

There was general and omnibus allegation against all

the accused persons. There was no eye-witness to the

alleged occurrence and the trial court has proceeded

to convict the appellant on the basis of hearsay

evidence. The trial court has also failed to appreciate

that the prosecution witnesses could not substantiate

the allegation of demand of dowry and after

considering the prosecution as well as defence

evidence, the trial court has acquitted the appellant

for the offence under Section 302/34 of the I.P.C., but

has erroneously convicted him for the offence

punishable under Section 304(B)/34 of the I.P.C.

Therefore, the impugned judgment of conviction and

order of sentence of appellant is absolutely not

justified under law and is fit to be set aside, by

allowing his appeal.

13. In alternative, learned counsel for the appellant has

submitted that the appellant, who is the husband of

the deceased, has undergone imprisonment for more

than half of the period imposed by the trial court.

Learned counsel further explains that the appellant

has been sentenced to undergo seven years

imprisonment and the appellant has undergone

imprisonment for about five years. Therefore,

appellant may be awarded sentence of imprisonment

already undergone instead of awarding the sentence

as granted by the concerned trial court, if his

conviction is upheld by the Hon'ble Court.

14. Per contra, learned APP appearing for the State has

opposed the aforesaid contentions raised on behalf of

the appellants and has submitted that the trial court

has very wisely and aptly analyzed, scanned and

appreciated oral as well as documentary evidence

available on record and arrived at right conclusion

holding the appellants to be guilty for the offences

charged against him and adequately passed the order

of sentence. There is no illegality and infirmity in the

impugned judgment and order, which calling for any

interference, by way of these appeals, which are

devoid of merit and fit to be dismissed.

15. I have gone through the record the case along with

impugned judgment in the light of contentions raised

on behalf of both side.

16. It appears that the first information was lodged in the

year 2002 for the offence under Sections 304B/34 of

the I.P.C. against the appellants, but the accused

persons had faced the trial for the offence under

Sections 304B/34 as well as Sections 302/34 of the

I.P.C., but the trial court after evaluating and

appreciating the evidence available on record has

acquitted from the charges under Sections 302/34 of

the I.P.C. and has convicted the appellants for the

offence under Section 304B/34 of the I.P.C.

17. For better appreciation of the case, a brief resume of

oral testimony of witnesses is required to be

discussed.

18. P.W.-1 Sital Mondal - is the uncle of the deceased

and got information that his niece has dead due to

diarrohoea. Thereafter, he went to Narayanpur

Hospital, but got information that no patient was

brought in the name of Chameli Devi (deceased).

Thereafter, he went to the matrimonial house of the

deceased and found the dead body of Chameli Devi

lying on the cot. He has not stated that whether the

husband of the deceased was living separately or in

the joint family.

19. P.W.-2 Rekha Devi - is the mother of the deceased.

He has stated the same line as P.W.-1 has stated in

his evidence, but was not asked any question

regarding the jointness of the family.

20. P.W.-3 Teklal Mondal - is the brother of the deceased

and also a hearsay witness. He deposed that he had

gone to the house of the deceased after his father,

mother and uncle had gone and when he reached

there, the door of the house was closed.

21. P.W.-4 Jagdish Mondal - is the father and informant

of this case. In his evidence, he has stated in the

same line as stated in his fardbeyan and supported

the FIR. But prosecution has not asked the question

regarding the jointness of the family of the deceased.

22. P.W.-5 Lilu Mondal - is the witness, who has proved

the Inquest Report. He has deposed that on the date

of occurrence, he had heard the sound of quarreling

in the house of deceased, but has not stated that he

has seen the incident.

23. P.W.-6 Doman Mallah - is the villager of the

matrimonial house of the deceased. He has stated in

para-2 that he had heard about the death of the

deceased when he came to his house at the evening,

but has not gone to her house.

24. P.W.-7 Bhim Rajwar - has been declared hostile and

nothing has been found which support the case of

prosecution.

25. P.W.-8 Chandra Prasad - is the I.O. of this case, who

has proved the fardbeyan (Exhibit-3) is in his

handwriting. He also proved the endorsement of then

Officer-in-Charge Madan Mohan on the fardbeyan. He

further deposed that when he went to the house of the

deceased, he found the dead body of the deceased was

lying on a cot inside the house. He further deposed

that family members of the deceased were not present

at that time in their home. He after preparing the

Inquest Report sent the dead body for the post-

mortem. He further stated that witnesses have stated

before him that on the date of incident deceased had

gone to jungle for fire wood in the noon at 2½ hours

and in the evening, there was quarrel amongst the

family of the deceased. However, he has replied in the

negative that witness before him have stated that

other family members such as father-in-law, mother-

in-law, brother-in-law and sister-in-law were used to

quarrel with deceased regarding demand of dowry.

26. P.W.-9 Dr. Sambhu Nath Sinha - is the Doctor, who

has conducted the autopsy of the deceased and has

proved the Post-mortem report, which has been

marked as Exhibit-6 and found followings:-

(i) Ligature mark seen upon the neck at the level of

thyroid cartilage completely except at one point

on the nape of neck (behind the neck). On

dissection - ligature mark dry, white, not too

much grooved.

(ii) Bruise and abrasion present near ligature.

He has opined the cause of death is "due to

asphyxia due to strangulation caused by a

ligature".

27. From the discussion of testimony of above witnesses,

it is quite clear that the allegation against the

appellants of Cr.A.(S.J.) No. 901/2006 namely, Kedar

Mandal, Sushila Devi and Gangia Devi is general and

omnibus for demand of additional dowry of Rs.

5,000/-, but there is no evidence at all that the

present appellants, who were separate in mess and

residence, had ever subjected the deceased to cruelty

soon before her death and no specific overt act has

been attributed against the appellants, who were

bhaisur, mother-in-law and gotni of the deceased.

28. Considering the facts and circumstances of the case, I

find force in the argument of learned counsel for the

appellants in Cr.A.(S.J.) No. 901 / 2006. Accordingly,

the impugned judgment of conviction dated

21.06.2006 and order of sentence dated 22.06.2006

passed by learned 5th Additional Sessions Judge

(F.T.C.), Jamtara in Sessions Case No. 35 of 2005 /

98 of 2003, so far appellants namely, Kedar Mandal,

Sushila Devi and Gangia Devi are concerned, is

hereby set aside.

29. So far appellant in Cr.A.(S.J.) No. 1308/2006 namely,

Deo Narayan Mandal is concerned, admittedly he was

husband of the deceased and there was demand of

additional dowry of Rs. 5,000/- and also the deceased

died unnatural death within seven years of her

marriage. The death was due to strangulation.

Therefore, on merits, I find no reason to interfere with

the impugned judgment of conviction, so far

appellant-Deo Narayan Mondal is concerned.

30. So far sentence of appellant-Deo Narayan Mondal is

concerned, he has been awarded sentence of seven

years R.I., out of which, he has undergone about five

years custody during trial of the case.

31. In the facts and circumstances of the case, it appears

that appellant has sufficiently been punished for his

guilt and more than two decades has been elapsed

from the date of occurrence and further incarceration

of the appellant would not meet any fruitful result or

have any deterrent effect in this peculiar case.

Therefore, the sentence of Deo Narayan Mondal

(appellant in Cr.A.(S.J.) No. 1308 of 2006) is reduced

to the imprisonment already undergone instead of

seven years R.I. as awarded by the concerned trial

court.

32. In view of the above, Cr.A.(S.J.) No. 901 of 2006 filed

on behalf of appellants namely, Kedar Mandal,

Sushila Devi and Gangia Devi is allowed and

Cr.A.(S.J.) No. 1308 of 2006 filed on behalf of

appellant namely, Deo Narayan Mandal is dismissed

on merits with modification in sentence as stated

above.

33. So far pending I.A. i.e. I.A. No. 394 of 2025 in

Cr.A.(S.J.) No. 901 of 2006, which is for grant of bail

of appellants after suspension of sentence, who have

been arrested in this case due to cancellation of their

suspension of sentence order earlier passed in this

case, is hereby disposed of in view of acquittal of

appellants.

34. Appellants are in judicial custody, as such, trial court

is directed to release the appellants forthwith from the

judicial custody, if not wanted in any other case.

35. I.A. No. 395 of 2025 filed in Cr.A.(S.J.) No. 1308

of 2006 also stands disposed of.

36. Let a copy of this judgment along with trial court

record be sent back to the court concerned for

information and needful.

(Pradeep Kumar Srivastava, J.)

Jharkhand High Court, Ranchi Dated : 27th January, 2025 Sunil /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