Citation : 2025 Latest Caselaw 1054 Jhar
Judgement Date : 22 July, 2025
2025:JHHC:20373-DB
IN THE HIGH COURT OF JHARKHAND AT RANCHI
-----
Cr. Appeal (D.B) No. 45 of 1998 (R) With
Cr. Appeal (D.B) No. 24 of 1998 (R) (Against the judgement of conviction dated 27.01.1998 and the order of sentence dated 28.01.1998 passed by the learned 2nd Addl. Sessions Judge, Palamu, Daltonganj in Sessions Trial No. 509 of 1996)
1. Ganesh Ram, son of late Sukhlal Ram
2. Bhola Ram, son of Belash Ram All residents of village Mandra, PS-Majhiaon, District-Garhwa ..... ... Appellants [In Cr. Appeal (D.B) No. 45 of 1998 (R)]
1. Sunil Ram, son of Belas Ram
2. Arjun Ram, son of Ram Briksha Ram
3. Suneshwar Ram, son of Gatauri Ram.
All residents of Village-Mandra, PS-Majhiaon, District-Garhwa ..... ....... Appellants [In Cr. Appeal (D.B) No. 24 of 1998 (R)]
Versus
The State of Bihar (now Jharkhand) ... ... Respondents (in both the cases)
-------
CORAM: HON'BLE THE ACTING CHIEF JUSTICE HON'BLE MR. JUSTICE RAJESH KUMAR
-------
For the Appellants : Mr. A.K. Kashyap, Sr. Advocate Mrs. Supriya Dayal, Advocate For the State : Mrs. Priya Shrestha, Spl.PP
------
C.A.V On 25.06.2025 Pronounced on 22/07/2025
Per Sujit Narayan Prasad, A.C. J.
1. Since both these appeals are arising out of the same trial being Sessions
Trial No.509 of 1996 and, as such, both are taken together.
2. These appeals under section 374(2) of the Code of Criminal Procedure are
directed against the judgment of conviction dated 27.01.1998 and the 2025:JHHC:20373-DB
order of sentence dated 28.01.1998 passed by the learned 2 nd Addl.
Sessions Judge, Palamu, Daltonganj in Sessions Trial No. 509 of 1996
whereby and whereunder the appellants, above-named, have been
convicted under sections 148, 302/149 of the Indian Penal Code and
sentenced to undergo RI for two years for the offence under section 148
of the Indian Penal Code and imprisonment for life under section 302/149
of the Indian Penal Code and all the sentences shall run concurrently.
3. At the outset, it needs to mention here that in Criminal Appeal No. 45 of
1998 (R) out of four, only two appellants, namely, Ganesh Ram and Bhola
Ram are alive and the rest two appellants had died during pendency of the
appeal. Vide orders dated 16.12.2024 and 04.04.2025 passed in the present
proceeding, Criminal Appeal No. 45 of 1998 (R) qua the appellants,
namely, Ram Sundar Ram and Gatauri Ram stands abated.
4. It also needs to mention here that in Criminal Appeal No. 24 of 1998 (R)
out of four, one appellant, namely, Belas Ram had died during pendency
of the appeal and vide order dated 16.12.2024 passed in the present
proceeding, Criminal Appeal No. 24 of 1998 (R) qua the appellant,
namely, Belas Ram stands abated.
5. The prosecution story in brief as per the allegation made in the FIR lodged
on the basis of fardbayan of Sahbir Ram, the informant, reads as under:
(i) It is stated in the FIR that in between the night of 25th and 26th May,
1996 at about 1 A.M., 8 to 10 persons came to the house of the
informant. They awoke to hear the sound of their steps and saw that
they were encircled by the miscreants. The informant along with his
father, his uncle Ramprit Ram, cousin Lalit Ram were sleeping in
front of their house after meal. The accused persons threatened them
2025:JHHC:20373-DB
to do away with their life in case they alarmed and so they keep
silence.
(ii) It is alleged that the accused persons tied the hands of his uncle and
cousin from backside by means of gamchhi (towel). They were
flashing torches in the light of which Ganesh Ram, Ramchandra
Ram, Ram Sundar Ram, Gatauri Ram, Bhola Ram all armed with
balua and Sunil Ram, Suneshwar Ram armed with pistol and Belas
Ram, Arjun Ram and Sudeshwar Ram armed with lathi were
identified. They had taken away his father after tying his hands from
backside shouting as he was imposing him as Hero ("बहुत हीरो बनता
है ) towards east in the night. They did not search his father at night
due to threatening of the accused persons.
(iii) In the morning with the help of villagers, they started to search and
ultimately at about 12 noon they could find the dead body of
informant's father in the bed of Koel river. Neck of the dead body
was cut from front and backside. They brought the dead body to
their house and asked Ramyas Ram-chaukidar to inform the matter
to the police station. Lastly, it is claimed that all the above persons
had taken his father towards Koel river and chopped him resulting
into his death.
(iv) On the basis of the said fardbayan, Majhiaon PS Case No.26 of 1996
was registered under sections 147/148/149/364/302 of the IPC
against the above-named persons, who are the appellants in these
appeals.
2025:JHHC:20373-DB
(v) After investigation, the police submitted the charge sheet against the
appellants for the offences under sections 148, 302/149, 364/149
IPC, thereafter, the case was committed to the court of Sessions. The
statements of the appellants were recorded under Section 313 of
Cr.P.C.
6. Accordingly, the trial proceeded and the appellants were found guilty by
the learned trial Court for the aforesaid offences referred hereinabove. The
aforesaid order of conviction and sentence is under challenge in these
appeals.
Submission of the learned senior counsel for the appellants:
7. Learned senior counsel appearing for the appellants has taken the
following grounds for interfering with the finding recorded by the learned
trial Court in the impugned judgment:
(i) The prosecution has miserably failed to establish the charge
said to be proved beyond all reasonable doubt.
(ii) The further ground has been taken that the conviction is under
sections 302 of the Indian Penal Code by taking aid of section 149
IPC but no any evidence in order to substantiate the common
object among the appellants to the deceased has led by the
prosecution, as such, there cannot be any conviction against the
appellants, in absence of any specific overt act said to be
committed by these appellants even if the entire prosecution
version will be taken in to consideration in entirety as there is no
eye witness to the said occurrence of murder as to in fact who had
committed murder of the deceased.
2025:JHHC:20373-DB
(iii) It has been stated that there is nothing on the record as to how
the police received the information about the occurrence and on
the basis of which they reached at the door of the informant for
recording the fardbeyan.
(iv) It has been stated that the learned trial Court has not convicted
the appellants for the offence under section 364/149 of the Indian
Penal Code, as such, the conviction under sections 302/149 of the
Indian Penal Code and section 148 of the Indian Penal Code is bad
in law as well as in the facts for the reasons that there is no
evidence on the record that these appellants have committed
murder of the deceased.
(v) It has been contended that the medical evidence does not
corroborate the inquest report and the prosecution as well as the
inquest report is contradictory to the post mortem report.
(vi) It has been contended that the appellants are alleged to have
been convicted on the basis of circumstantial evidence which has
not been justified in the eyes of law.
(vii) It has been contended that it has come in the evidence that
accused Gatauri Ram had lodged a Criminal case against the
informant and others prior to the date of the alleged occurrence, as
such, the false implication of the appellants in this case cannot be
ruled out.
(viii) It has been contended that that the deposition of the material
witnesses on the point of occurrence is doubtful for the reasons
that none of the villagers had come at the place of occurrence after
hulla. If the occurrence would have been taken place in the manner
2025:JHHC:20373-DB
as alleged by the prosecution, then certainly the co-villagers must
have reached at the place of occurrence after hearing hulla.
(ix) It has been contended that the independent and material
witnesses of the case have not been examined by the prosecution
for the reasons best known to the prosecution.
(x) It has been contended that the witnesses adduced on behalf of
the prosecution are highly interested witnesses. The fact that the
informant and his cousin brothers had narrated the story and
involvement of the appellants to the co-villagers namely,
Mahendra Ram, Rajendra Ram, Birendra Ram, Chalitar Ram,
Faruque Mian, Gulabi Mian, Binod, Awadhesh and others on the
next morning, but none of them has been examined by the
prosecution As such, the story being concocted with a purpose to
falsely implicate the appellants cannot be ruled out.
(xi) It has also been contended that as per allegation it is
unbelievable that if the appellants took away the father of the
informant at night, then they will go looking for him after two
hours of the alleged occurrence and will not make any hullah
inspite of the fact that there were other family members present at
the time when the appellants took away the informant's father.
(xii) It has been contended that it is also unbelievable that when
the informant and his other family members traced out the dead
body of his father in the very next morning, they did not inform
the police rather they brought back the dead body to their house
from the place of occurrence.
(xiii) It has been contended that the Investigating Officer had not
found the dead body in the Koel River neither any incriminating
2025:JHHC:20373-DB
material has been found at the alleged place of occurrence. As
such, it creates reasonable doubts over the case of the prosecution.
The Investigating Officer has not found even the blood mark at
any of the place of occurrence though the deceased had sustained
cut injury on the neck.
(xiv) It has been contended that in his evidence the Investigating
Officer has stated that he has seen only two injuries on the persons
of the deceased, whereas the postmortem report says otherwise and
contradictory to the inquest report.
8. The learned senior counsel for the appellants, based upon the aforesaid
grounds, has submitted that the judgment of conviction passed by the
learned trial Court convicting the appellants under sections 148, 302/149
of the Indian Penal Code, therefore, is fit to be quashed and set aside.
Submission of the learned Spl. Public Prosecutor for the State:
9. While defending the judgment of conviction and sentence, the learned Spl.
Public Prosecutor appearing for the State has defended the impugned
judgment of conviction and order of sentence by taking the following
grounds:
(i) The conviction so far as under section 302 of the Indian
Penal Code against the surviving appellants does not suffer from
an error, since, ample evidence has been produced by the
prosecution. However, she has admitted the fact that nobody had
seen the occurrence in fact who had committed murder of the
deceased and in what manner.
(ii) The argument has been advanced that the informant
himself has seen that the appellants took away his father from his
2025:JHHC:20373-DB
home and later on he found dead, as such, the attributability is there
to attract the ingredient of section 302 of the Indian Penal Code,
hence, they are liable to be punished under section 302 of the
Indian Penal Code with the aid of Section 149 IPC and, as such,
the impugned judgment does not require any interference.
(iii) The argument has been advanced that the ample material
has been produced by the prosecuting agency who established the
case under sections 148, 302/149 of the Indian Penal Code so far
as the appellants are concerned since the fact has come in course
of evidence produced by PW6, the informant, that he along with
his father (deceased), Lalit Ram and Ramprit Ram were slept on
the cot, then the appellants armed with pistol, balua and lathi
entered into the house and tied their hands. Thereafter, they took
away his father towards east side after giving threatening of dire
consequences and later on his father was found dead.
(iv) The argument has also been advanced that PW4, PW5 and
PW6 (the informant), who are said to be the eye witnesses have
supported the prosecution version supported by the medical
evidence. Hence, the conviction so far as the appellants of these
cases under sections 148, 302/149 of the Indian Penal Code is
concerned, the same cannot be said to suffer from an error.
10.The learned State counsel, based upon the aforesaid premise, has
submitted that the impugned judgment so far as these appellants is
concerned, does not suffer from any error and does not require any
interference both under sections 148, 302/149 of the Indian Penal Code,
hence the instant appeal is fit to be dismissed.
2025:JHHC:20373-DB
Analysis
11.We have heard learned counsel for the parties, perused the documents
available on record as also the finding recorded by the trial Court in the
impugned judgment.
12. We have also gone through the testimonies of the witnesses as available
in the Trial Court Records as also the exhibits appended therewith.
13. Learned trial Court, based upon the testimonies of witnesses, has passed
the judgment of conviction and has convicted the appellants under
Sections 148, 302/149 of the Indian Penal Code and sentenced them to
undergo RI for two years for the offence under section 148 of the Indian
Penal Code and imprisonment for life under section 302/149 of the Indian
Penal Code and all the sentences shall run concurrently.
14.This Court, before considering the argument advanced on behalf of the
parties, is now proceeding to consider the testimonies of witnesses which
have been recorded by the learned trial Court.
15. It is evident from record that in order to substantiate the case, the
prosecution had altogether examined 08 witnesses and they were PW1-
Mangal Soy Majhi, PW2-Jwala Prasad Singh(the doctor), PW3-Surendra
Ram (co-villager), PW4- Lalit Ram, PW5- Sahodar Devi (wife of the
deceased), PW6-Sahbir Ram (the informant), PW7-Ramprit (tendered
witness) and PW8-Kalpu Ram (this witness has been declared hostile).
16. On the other hand, to defend their case two witnesses have been examined
on behalf of the appellants herein who are DW1- Ramchandra Paswan and
DW2 Ram Janam Ram Paswan.
17. PW6 Sahbir Ram is the informant who is said to be an eye witness. He
has given his fardbeyan before the police on the basis of which F.I.R was
lodged against the accused persons. This fardbayan has been marked as
2025:JHHC:20373-DB
Ext.1 and F.I.R. has been marked as Exhibit-2 and his signature over the
same has been marked as Ext.5/1.
PW6 has stated that on 25.05.96 at about 1 AM when he along with
his father (deceased), Lalit Ram and Ram Prit Ram were sleeping at the
door of their house, some miscreants entered into his house and encircled
them. On hearing their footsteps, he awoke and sat over the bed. The
miscreants threatened them of dire consequences if they would raise
alarm. Thereafter, they tied up the hands of his father, Lalit Ram and Ram
Prit Ram. He has further stated that the miscreants were flashing torches,
in the light of which he identified the accused persons, namely, Ganesh
Ram, Ramchandra Ram, Ramsundar Ram, Gatauri Ram and Bhola who
were armed with Balua, pistol and lathi. He has stated that Bhola Ram
was armed with balua, Sunil Ram and Sumeshwar Ram were armed with
pistol and Belas Ram, Arjun Ram and Sudeshwar @ Udeshwar Ram were
armed with lathi and they took away his father to the eastern side by
saying that "bahut hero banta hai, chalo udhar pata chalate hai" (he
pretends to be a hero, let's go there and face the consequence).
PW6 has deposed that due to fear, he could not try to trace out his
father and further stated that when he along with others went out to search
his father at 3 AM, they found his father's body in the Koel River at about
12 Noon. He has further stated that on the dead body of his father there
were several bruises and the neck of his father was cut from front and back
side and on the forehead, there was a cut mark. He brought the dead body
of his father to his home. He has further stated that the police arrived his
home at about 6 PM and he gave his fardbayan before the police. He has
identified his signature over the fardbayan which has been marked as
Ext.5/1.
2025:JHHC:20373-DB
In cross-examination, this witness has admitted that there was a
dispute in between his family and the accused persons. At, para- 5 of his
cross-examination, this witness has stated that when the accused person
came, he was slept at the door of house. He has admitted that the accused
persons were flashing the torch.
At para-6 of his cross-examination, this witness has stated that on that
fateful night after the incident, he did not talk to anyone about the
occurrence, rather he talked about the said occurrence to Faruque Mian,
Gulab Mian, Kalpu, Ramprit and Surendra Ram in the very next morning
before going to search out his father.
At para-7 he has stated that he did not inform the Chaukidar as they
were crying at that time. He has stated that he has not informed the police
rather the police on information of its own has reached his house.
At para-8 he has stated that he knows Ramchandra Ram (DW2) but
denied the suggestion that any ritual of "Madwa" ("mandap Chajan") was
performed there on 25.05.1996. He has further stated that the said
Ramchandra Ram are not related with them. He has denied the suggestion
that on 25.05.1996 when there was Madwa, some extremists came there
to search his father and they abducted him at about 1 AM from there.
At para-9 he has stated that the accused persons are from the village
across the river and admitted the fact that before the said occurrence
Gatauri Ram (one of the accused) has instituted a case against them.
At para-10 he has stated that it is wrong to say that the accused
persons were neither abducted his father nor murdered him and due to
some enmity, they have been implicated in a false case.
2025:JHHC:20373-DB
18. PW1 Mangalram Manjhi is the Investigating Officer of this case. He has
stated that on 26.05.1996 he was the station in-charge of Majhiaon police
station. On that day he got a rumour that someone had been murdered in
Kurkuta village so he went there with the police force. In Kurkuta village,
he recorded the statement of informant Sahbir Ram and read it out. After
finding it correct, the said Sahbir Ram has made his signature upon the
same. On seeing the individual statement, the witness says that it is in his
writing and signature. The witness also identified signature of Sahbir Ram
and said that he had signed in his presence. Apart from this, Lalit Ram also
signed in his presence. The individual statement was marked as Exhibit 1.
He has identified his signature made on the FIR and has stated that the FIR
was in the writing of Prem Sundar Prasad, Sub Inspector. He has deposed
that after this he recorded the statement of the informant again. He went to
the place of occurrence and found that the first crime scene of this case
was the house of deceased Sitaram Paswan in Kurkuta village.
19. He has stated in detail of the boundary of the house of the deceased by
saying that there is an open space in front of the door outside where the
deceased Sita Ram Paswan was slept at night. The accused caught Sita
Ram Paswan and went towards the east. He narrated the boundary of the
house of the deceased by saying that to the east of the house, it is Kallu
Ram's house, to the west it is open land, to the north it is Charitra Ram's
house and to the south about 30 feet it is Rampreet Ram's house.
He has deposed that he also went to place of occurrence no. 2 i.e.,
the place where the deceased was said to be murdered. This place is 2 KM
east of Sita Ram Paswan's house on the bank of Koel River where the
accused caught the deceased and killed him by slitting his throat. He found
scattered marks of blood stains there. He has further deposed that 80 yards
2025:JHHC:20373-DB
west of it, a concrete structure was found built and spread across the river,
in which there was water at some places and from 1.5 km South, there is
Bararu Bridge. He has stated that he recorded the statement of the
witnesses and prepared an inquest report in three carbon copy. He
identified his signature over the same.
During cross-examination, the Investigating Officer has stated
that he has taken the evidence of all the witnesses for the purpose of
investigation. The body of the deceased was in the open space outside his
house. The body was 2 yards away from the wall of the house. He denied
that he cannot say whether there was bloodstain on the clothes worn by the
deceased or not. He has further stated that he has not seized the clothes
worn by the deceased. The bloodstain was at the second crime scene which
had been wiped off by footsteps. It was not worth confiscating. There was
water 15 yards east of that spot. The bloodstain was in the sand of the river.
He has stated that if anybody walks from the deceased's house, he will first
find the blood stain and then the water. He has stated that he came to know
about the second crime scene through the informant who was with him at
that time. He has stated that during the investigation he found that before
the incident, on the occasion of Holi, the accused in this case, namely,
Gatori Ram had filed a case of assault against the informant and others, in
which after investigation a charge sheet was also filed by the police. He
has stated that during investigation he found that the accused Ramchandra
Ram is a teacher at Manika and lives there with his family and goes to
school. He has admitted that he has not made any map of the site of
incident. He has further stated that he has seen that there were two wounds
on the body of the deceased.
2025:JHHC:20373-DB
This witness was further called for re-examination on 16.09.1997. He
has stated that house of Charitar Ram is written to the north of the place of
incident and Rampreet Ram to the south. He has recorded the statement of
Rampreet Ram, but not the Charitar Ram. He reached the place of incident
at 6 PM on 26.05.1996. He has stated that he got the information about the
incident through rumours. He has further stated that he received this
information on 26th at 4.15 PM. Chowkidar-Ram Yash has informed the
police station after leaving his station. He has stated that he has not
recorded the statement of the Chowkidar in the diary and did not find out
whether the Chowkidar's information was written in the station diary or
not. He denied that the witness Lalit Ram did not say that he slept on a cot
with Sahbir, but he did not say that the accused were looking for a towel
in the flashlight of a torch. He also did not say that the accused told to Sita
Ram that you are trying to be a gangster, come let us find out. He has stated
that witness-Sahodar Devi had also mentioned the names of Bellas and
Sureshwar among the accused persons, namely, Belas, Bhola, Gatauri and
Sudeshwar, but did not mention the names of the remaining two. She had
not only asked Ganesh Ram, Shyamsundar Ram, Ramchandra Ram,
Gatauri Ram and Bhola Ram to take axes in their hands, but had also
asked them to take sticks and axes. She had not said that Sudeshwar, Belas
and Arjun had only sticks in their hands, rather she said that only Belas
had sticks and axes in his hands along with the other accused. She did not
even say that the accused had tied the hands of her brother-in-law, husband
and nephew. She did not even say that the criminals killed her husband,
rather she said that it seemed as if criminals had murdered her husband.
He has stated that witness Sahbir (informant) had said about sleeping
outside the house. He did not say about sleeping at the door. Sahbir Ram
2025:JHHC:20373-DB
did not say about flashing torch while tying the hands. He also did not say
that there were cut marks on father's forehead and there were bruises at
many places on his body.
He has further deposed that on 25.05.96, there was a ritual
(Mandapachhadan) at the house of Ramchandra Ram son of Bhoolan Ram
and the deceased Sita Ram had also gone there from where he was
kidnapped by the extremists. He has not done any investigation on this
possibility. He further deposed that it is wrong to say that he has not done
the investigation properly and has filed chargesheet against innocent
persons. He further deposed that he did not find any criminal history of the
culprits.
20. PW2-Jwala Prasad Singh is the doctor who conducted postmortem
over the body of the deceased. He has found the following injuries on his
person:
(i) Incised wound 6" inch at the base of skull and neck, upper part cutting through skin, surprisal tissues, cervical vertebra and spinal cord.
(ii) Incised wound 4 ½ " front neck cutting through skin tissues, Vessels of neck vertebra and spinal cord. Head suspended by neck by twofold of skin.
(iii) Incised wound 4" x 3" on left shoulder deep to bone of survical vertebra,
(iv) Incised wound 1½" x ¾" on upper part of front chest middle region,
(v) Abrasion 1" x ½ " on front of right index finger.
(vi) Abrasion ½ " x ½ " on dorsum of right middle finger hand part.
(vii) Abrasion 3" x 2" interior aspect right knee.
2025:JHHC:20373-DB
(viii) Abrasion 1" x ¾ " interior aspect of right leg above knee.
(ix) Abrasion 1" x 1/2" on dorsum left ankle interior aspect.
(x) Bruise 3" x 1" on interior aspect of left knee.
(xi) Incised wound 1" x ¼ " x ½ " deep on left hand between thumb and index finger.
In the opinion of the doctor, the death was caused due to shock and hemorrhage caused by injury nos. (i), (ii) and (iii). Injury nos. (i), (ii), (iii),
(iv) and (xi) are caused by sharp cutting heavy weapon and others by hard and blunt substance. Time elapse since death was 24 to 36 hours. This report is in my pen and signature which has been exhibited and marked as Ext. 4.
21. PW3-Surendra Ram is cousin of the informant. He has stated that the
incident took place on the night of Saturday and Sunday of 25.05.1996. At
that time, he was sleeping in the courtyard of his house. When he came
out after hearing the noise, his father Ramprit Ram, cousin brother Sahbir
Ram and real brother Lalit Ram told him that people of village Bhadra
have captured the uncle Sitaram Paswan and took him eastwards towards
Koel River. Since the accused persons had threatened his father and uncle,
no one went out to look for them. In the morning, while searching, they
found uncle's dead body in Koel River. They brought the dead body to the
house. The inspector came and made a carbon copy of the dead body's
papers and got my signature and Kalpu Ram's thumb impression on it. He
identified his signature on it which has been marked as Ext-3.
During cross-examination, this witness has stated that his house and
the house of his uncle (deceased), namely, Sita Ram Paswan are at a
distance of half KM. He was sat at his door. His father, cousin and real
brother also went there. He reached uncle's house later. The police did not
2025:JHHC:20373-DB
take his statement, only took his signature. The place where the dead body
was found was in Koel River which is one KM from Sita Ram's house. He
has stated that he, his family members, his uncle, real brother, Farooq Mian
and Gulab Mian were present at the place where the dead body was found.
Again, he has stated that all the people of the village had gone there and
they brought the dead body to the door of the house at 12 noon. Other
family members also came along. The police arrived at 5 PM. He did not
go to the police station. The police took statements from 4-5 people and at
that time they were present there. There were eight members in his uncle
Sita Ram's family, who also went to look for the body. Sahbir (the
informant) is his cousin brother (his uncle Sita Ram's son). Sahbir also
returned with the dead body. When the police came, his statement was also
recorded. He admitted that no search was conducted anywhere on the night
of the incident nor any information was given. He has stated that the police
station is about 10 KM away from his village.
22. PW4-Lalit Ram is said to be an eye witness of the occurrence. He has
stated that the incident was of 25.05.1996. It was a Saturday. It was 1:00
O'clock in the night. At that time, he was sleeping at his door along with
Sahbir Ram (the informant), Rampreet Ram and Sita Ram. Sahbir was
sleeping on his cot. At that time, ten persons came and surrounded their
cots. He has deposed that he woke up after hearing their footsteps. The
accused persons tied his hands as also his father Ram Preet Ram's and Sita
Ram's hands with their own towels. Among the accused, Ganesh Ram had
a balua in his hand. Apart from him, Ramchandra Ram, Ramsundar Ram,
Gatouri Ram and Bhola Ram also had balua in their hands. Sudeshwar
Ram and Sunil had armed with pistols. Belas Ram, Arjun Ram and
2025:JHHC:20373-DB
Sudeshwar Ram had sticks in their hands. He has stated that the accused-
Sudeshwar is also called "Udeshwar" by people. The criminals also had
torches in their hands with which they searched us and tied our hands with
a towel. He has stated that he could identify the accused in the light of the
torch. The accused caught Sita Ram and took him away and said that you
are acting like a hero, you are pretending to be a gangster, come let us find
out. Those people also threatened by saying that if you raise hullah, we
will kill you too. The accused took Sita Ram to the east. He has stated that
due to fear, they did not go to look for Sita Ram at night rather they went
to search in the morning (dawn). Around 12 noon, the dead body was
found on the western bank of Koel River. The neck of the body was cut
from the back and front. There was a cut on the forehead also. The body
was also peeled in many places. They brought the dead body from there
to the house of the deceased. This witness identified the accused persons.
The witness has identified his signature on the fardbeyan which has been
marked as Ext-5.
During cross-examination, this witness has stated that the police took
his statement on the second day of the incident at 6 (six) O'clock in the
evening at the door of his house. After his statement, the police took
statements of other people also at the same time. His statement was
recorded first. Again, this witness has stated that first Sahbir's statement
was recorded, then Rampreet Ram's and then his statement was recorded.
Apart from the above three persons, Sahodari Devi's statement was also
recorded on that day. At para-6, he has stated that he told the police that
Sahbir slept on the cot with him. He has also stated that the accused had
tied their hands with their own towels. He has also stated before the police
2025:JHHC:20373-DB
that the accused were looking for a towel (gamchi) in the light of a torch.
It was also said that the accused told Sitarama that you pretend to be a hero,
you pretend to be a gangster, come let us find out. There were cuts on the
forehead and bruises on many parts of the body. He also told the police
that Ganesh Ram, Ramchandra Ram, Ram Sundar Ram, Gatouri Ram and
Bhola Ram had balua in their hands.
At para-7 he has stated that he has five brothers, their names are
Surendra Ram, Mahendra Ram, Rajendra Ram and Birendra Ram. His
brothers were living in the village at the time of the incident. After the
accused left with Sitaram, he told to his brothers at 4:00 AM. At that time
his two brothers, namely, Mahendra and Rajendra were out for work. He
told his brothers about the occurrence who were present about the incident.
He further stated that only Birendra and Surendra were at home to whom
he told about the incident.
At para-8 this witness has stated that Sita Ram (the deceased) is his own
uncle and Sahbir Ram is his cousin. His uncle's house is separate but
adjacent to his house, across the street. He has stated that the doors of both
houses are different. He has stated that the nearby his house, the house of
Alpu Ram and Chalitar Ram are situated. He has further stated that behind
them, there are the houses of 15-20 other people. After the incident, they
kept quiet out of fear and did not inform anyone. He has stated that when
they informed in the morning about the occurrence, 4-5 people came and
at that time this witness was present along with his father and Sahbir Ram.
At para-9 he has stated that he along with Sahbir, Binod and Avdhesh
went to search out his uncle but Surendra did not go. The body was found
at a distance of 2 KM. He has stated that the blood was spilled at the place
2025:JHHC:20373-DB
where the body was found. At para-10, he has stated that the village of the
accused is next to our village. He has further stated that on the last Holi,
there was a fight between the accused persons and their family. Accused,
namely, Gatauri had also filed a case of assault against them. He has stated
that there is no Chowkidar in his village. He has further stated that the
chowkidar did not come on that day. He has stated that chowkidar came at
12 noon on the second day of the incident. He has stated the name of
chowkidar is Ramyas. He has further stated that they did not tell him about
the incident because they were crying at that time.
At para-11, he has stated that his other brothers were sleeping at a
distance of 10 feet from him. He has denied by saying that it is wrong to
say that due to old enmity they have implicated the accused in a false case.
It is also wrong to say that the accused have no connection with Sitaram's
kidnapping and murder.
23. PW5-Sahodar Devi is the wife of the deceased. She has corroborated
the statement of the informant about the occurrence.
At para-1 she has deposed that the occurrence took place about one year
ago on the day of Muharram and it was night. She was at the dhaba
(courtyard) near her house. She has stated that she slept after eating. She
heard a noise at the door and found that the accused were saying that her
husband (the deceased) was acting like a hero and a braggart. When she
came out, she saw that Ganesh, Ram Sundar, Ram Chandra, Gantori and
Bhola had axes in their hands, Suneshwar and Sunil had pistols in their
hands. She has further stated that Sudeshwar, Belas and Arjun had armed
with lathi. The accused tied the hands of her brother-in-law- Ram Preet,
her husband-Sita Ram and nephew-Lalit and took her husband to east
2025:JHHC:20373-DB
towards the Koel River. They killed her husband. The accused were
flashing torches and she identified them in its light. The accused were
threatening to kill her if she spoke or made a noise. The accused persons
were identified by the witness at the dock. She has further stated that no
one went in search of her husband at night, but when the male members of
the family went in the morning, they found the dead body. There were cuts
on the front and back of the neck of the dead body and peeling at many
places on the body.
During cross-examination, this witness has stated that the police had
asked her on the morning of the incident (the very next day). She told the
police about the names of the accused Belas, Bhola, Ganauri and
Sudeshwar. She also told the police that the accused, namely, Ganesh,
Ramchandra, Ramsundar, Bhola and Gatouri had axes in their hands. It
was also said that Sudeshwar, Belas and Ramchandra had sticks in their
hands. She has stated that she told the police that the accused had tied the
hands of her husband, brother-in-law and nephew. It was also said that the
accused killed her husband. She has stated that she heard that the accused
were saying that her husband is becoming a hero and a braggart.
She has further deposed that she slept inside the house. The Dhaba is
inside the house. She saw the accused from a distance of 10 steps. All the
accused had surrounded Sitaram from all sides. She has stated that she
raised an alarm but the villagers did not gather on hearing her alarm. The
accused were threatened her and told not to make much noise and keep
quiet.
She has deposed that no one from the village was found on the night
of the incident. At that time, she met with her brother-in-law and nephew.
2025:JHHC:20373-DB
She has further stated that her nephew was at the door. She has stated that
her brother-in-law's house is next to her house. She has further stated that
her brother-in-law and his wife were at the door of my brother-in-law's
house and there were women inside. She has denied that she did not talk
to the women of her brother-in-law's house at night, rather she talked to
them on the next day. She has stated that she told them about the incident
the names of the accused. She has stated that she knew the accused before
the incident. She has further stated that the accused persons used to come
to her house. She has stated that she had seen them a month prior to the
incident when they came to her house. There was no special reason for
their visit. She has stated that they had come inside the house. She has
further stated that before the incident, during 'Holi' festival, her family
members had a fight with the accused due to which there was a tussle
between both the parties. The accused-Gatouri had also filed a case against
her husband (the deceased). She has denied that it is wrong to say that she
has not seen any incident and she is giving false testimony. She has further
denied that it is wrong to say that since Gatouri had filed a case against her
husband, they have falsely implicated the accused persons also.
24. PW7-Ramprit, the uncle of the informant, has been tendered for cross-
examination.
25. PW-8 Mahadeo Paswan has been declared hostile at the instance of
the prosecution.
Evidence on behalf of the Accused-Defence:
26. DW1- Ramchandra Paswan is a co-villager. He has stated that last
year he got his daughter Lalmuni Kumari married to Uday Kumar of Dihra
2025:JHHC:20373-DB
village. He has stated that the marriage took place on 25.05.1996 in which
he had invited the people of the village there. He has deposed that the
deceased-Sitaram, son of Jagdev Ram, had come to his village for
'Madawa' on that day. It was 12 O'clock at night. The priest was staying
there so the 'Madawa' rituals started late at night. He has stated that on
that night there was sound of gunshot outside. On hearing the same, he
closed his door and they (criminals) started banging on the door. On being
asked what was the matter, they told this witness that a man had come.
When he asked his name, they told him that his name is Sitaram. They told
him that they were party men (Extremists). He has stated that he opened
the door and sent Sitaram to meet them. When Sitaram went to meet them,
they caught him He has stated that on this, he closed his door. He has
stated that they caught Sitaram and took him away. In the morning, he got
an information that Sitaram's family members were searching for him.
Later, he was found dead. He has further stated that he did not recognize
the people of Party Unity who came to his door. He has stated that he had
performed 'Tilak' ceremony of his daughter before the wedding in which
he received a'Laganpatri' He has identified the 'Laganpatri' and said that
it was written by Pandit Jamunadhar Pandey of Kosdihra, whom he
recognized. The witness identified the accused present and said that these
people are from the village next to his village.
During cross-examination, this witness has stated that the statement
which he gave today was not given anywhere else or to the police before.
He has stated that he has five sons and two daughters out of them, he
already solemnized marriage of two sons and two daughters but he cannot
remember the date, month and day of marriage of the sons and the
2025:JHHC:20373-DB
daughters. He has further stated that the information about taking Sitaram
away by the extremists was not given to his family members as a member
of his family was present there so information was not given. He has stated
that he did not even go out to look for Sitaram.
At para-4 of his cross-examination, this witness has stated that on that
day the time for the 'Madawa' was 12 midnight. There were three other
men from the village in the 'Madawa'. They were Preet Ram, Kalpu Ram
and Surendra Ram. Apart from them, there were Pandits, Thakurs and
Chamars. Chadil Pandit was from Devdih village and Surya Thakur was
from Bhadra. He has stated that when the party people (extremists) took
Sitaram away, he did not raise hullah.
At para-5 he has stated that he did not come out when the party
members arrived as they got the door closed. He further deposed that he
did not know how many people had come. He has further stated that he
cannot say whether the Panditji who wrote the 'Janamkundli' is alive or
dead. The time of Madwa or Dhritadhari is not mentioned in
'Janamkundli'. He has further stated that there were eight accused persons
in this case.
At para-6 he has stated that Sita Ram was murdered but he did not
know who killed them and even he did not try to find out. He has stated
that he is living alone in the village and he has no agnates. He has stated
that his grandfather came and settled in that village. He has further stated
that he does not have any land anywhere. He has stated that they were
ploughing the agricultural fields on sharecropping basis. He has stated that
he never went to the house of the accused but they meet regularly and had
conversations with them. He has stated that he came to the Court on
2025:JHHC:20373-DB
receiving summons of the Court (Court's letter). He has stated that Ram
Belas gave him that letter and also gave the fare. He has stated that he ate
the food with his own money. He has denied that it is wrong to say that he
is a disciple and friend of the accused and, as such, he has given false
testimony on their behalf.
27. DW2-Ram Janam Ram Paswan has stated that he knew Ram Chandra
Ram son of Bhoolan Ram of Kurakatta. Ram Chandra's daughter's
wedding was on 25.05.1996 in which he went there. Sita Ram of Kurakatta
village was also there who was at his door. He has stated that it was 12
O'clock at night. He has stated that Ramchandra Ram's house is 100 feet
west of Sita Ram's house. He has stated that 'Haldi' ceremony was being
performed and he was sitting at the door of Charitra Ram's house which is
adjacent to their house.
At para-2 he has stated that seven unknown persons came there.
They first went to Ramchandra Ram's door and then came to them from
the east and pointed a pistol at them. When they asked the reason for this,
they said that they were party men. After that, they went to Sita Ram's
house and started beating him up, upon which Sita Ram went to
Ramchandra's house. The extremists fired a shot and knocked at
Ramchandra Ram's door and when Ramchandra opened the door, they said
that they were searching Sita Ram, so bring him out. When Sita Ram came
out, they caught hold of him, started beating her 2-3 times with sticks and
took him away to the east.
At para-3 he has stated that in the morning, they got information that
Sitaram was murdered and his body was thrown into the river. The family
2025:JHHC:20373-DB
members brought the body to their door. This witness also went to see the
body on the next day (after the incident) at 10-11 AM.
During cross-examination, this witness has stated that the accused-
Belas is his brother and among the accused persons, there are his two
nephews, namely, Sunil and Bhola and the rest are also from the same
village. He has stated that he never went to police station for recording of
his statement. He has stated that he has been served a notice of the Court.
He has denied that it is wrong to say that he gave false testimony to save
his brother and nephew.
28. Learned trial Court, based upon the testimonies of witnesses, has passed
the judgment of conviction and has convicted the appellants under Section
148, 302/149 of the Indian Penal Code and sentenced to undergo RI for
two years for the offence under section 148 of the Indian Penal Code and
imprisonment for life under section 302/149 of the Indian Penal Code and
all the sentences shall run concurrently.
29. This Court, on the basis of aforesaid factual aspect vis-à-vis argument
advanced on behalf of parties, is now proceeding to examine the legality
and propriety of impugned judgment of conviction and order of sentence
by formulating following questions to be answered by this Court:
(I). Whether the prosecution has been able to prove the charge beyond all shadow of doubt?
(II). Whether the prosecution has been able to prove the charges leveled against the appellants as the fact of the given case is?
(III). Whether the present case which is based upon the circumstantial evidence and where there is no any direct evidence available, then the order of conviction under Section 302/149 is sustainable in the eye of law ?
2025:JHHC:20373-DB
30. Since all the issues are inter-linked with each other and as such they are
being taken together by taking into consideration the facts of the given
case including the testimony of witnesses as also settled proposition of
law.
31. Before venturing to the merit of the case it would be apt to discuss
herein the settled proposition of law on the issue of circumstantial
evidence based up the last seen theory.
32. The Hon'ble Apex Court in the year 1952, in the judgment rendered in
Hanumant Son of Govind Nargundkar vs. State of Madhya Pradesh
[AIR 1952 SC 343] has laid down the parameters under which, the case
of circumstantial evidence is to be evaluated, which suggests that: "It is
well to remember that in cases where the evidence is of a circumstantial
nature, the circumstances from which the conclusion of guilt is to be
drawn should in the first instance be fully established, and all the facts so
established should be consistent only with the hypothesis of the guilt of
the accused. Again, the circumstances should be of a conclusive nature
and tendency and they should be such as to exclude every hypothesis but
the one proposed to be proved. In other words, there must be a chain of
evidence so far complete as not to leave any reasonable ground for a
conclusion consistent with the innocence of the accused and it must be
such as to show that within all human probability the act must have been
done by the accused. ......"
33. The judgment referred in Hanumant (supra) has been consistently
followed by Hon'ble Apex Court in the judgment rendered in Tufail
(Alias) Simmi Vs. State of Uttar Pradesh [(1969) 3 SCC 198]; Ram
Gopal Vs. State of Maharashtra [(1972) 4 SCC 625] and Sharad
2025:JHHC:20373-DB
Birdhichand Sarda Vs. State of Maharashtra [(1984) 4 SCC 116 and
also in Musheer Khan alias Badshah Khan & Anr. Vs. State of
Madhya Pradesh [(2010) 2 SCC 748.
34. The Hon'ble Apex Court in Musheer Khan (Supra) while discussing
the nature of circumstantial evidence and the burden of proof of
prosecution has held as under paragraph nos. 39 to 46 as under:
"39. In a case of circumstantial evidence, one must look for complete chain of circumstances and not on snapped and scattered links which do not make a complete sequence. This Court finds that this case is entirely based on circumstantial evidence. While appreciating circumstantial evidence, the Court must adopt a cautious approach as circumstantial evidence is "inferential evidence" and proof in such a case is derivable by inference from circumstances.
40.Chief Justice Fletcher Moulton once observed that "proof does not mean rigid mathematical formula" since "that is impossible". However, proof must mean such evidence as would induce a reasonable man to come to a definite conclusion. Circumstantial evidence, on the other hand, has been compared by Lord Coleridge "like a gossamer thread, light and as unsubstantial as the air itself and may vanish with the merest of touches". The learned Judge also observed that such evidence may be strong in parts but it may also leave great gaps and rents through which the accused may escape. Therefore, certain rules have been judicially evolved for appreciation of circumstantial evidence.
41. To my mind, the first rule is that the facts alleged as the basis of any legal inference from circumstantial evidence must be clearly proved beyond any reasonable doubt. If conviction rests solely on circumstantial evidence, it must create a network from which there is no escape for the accused. The facts evolving out of such circumstantial evidence must be such as not to admit of any inference except that of guilt of the accused. (See Raghav Prapanna Tripathi v. State of U.P. [AIR 1963 SC 74 : (1963) 1 Cri LJ 70] )
2025:JHHC:20373-DB
42. The second principle is that all the links in the chain of evidence must be proved beyond reasonable doubt and they must exclude the evidence of guilt of any other person than the accused. (See State of U.P. v. Dr. Ravindra Prakash Mittal [(1992) 3 SCC 300 : 1992 SCC (Cri) 642 : 1992 Cri LJ 3693] , SCC p. 309, para
20.)
43. While appreciating circumstantial evidence, we must remember the principle laid down in Ashraf Ali v. King Emperor [21 CWN 1152 : 43 IC 241] (IC at para 14) that when in a criminal case there is conflict between presumption of innocence and any other presumption, the former must prevail.
44. The next principle is that in order to justify the inference of guilt, the inculpatory facts must be incompatible with the innocence of the accused and are incapable of explanation upon any other reasonable hypothesis except his guilt.
45. When a murder charge is to be proved solely on circumstantial evidence, as in this case, presumption of innocence of the accused must have a dominant role. In Nibaran Chandra Roy v. King Emperor [11 CWN 1085] it was held that the fact that an accused person was found with a gun in his hand immediately after a gun was fired and a man was killed on the spot from which the gun was fired may be strong circumstantial evidence against the accused, but it is an error of law to hold that the burden of proving innocence lies upon the accused under such circumstances. It seems, therefore, to follow that whatever force a presumption arising under Section 106 of the Evidence Act may have in civil or in less serious criminal cases, in a trial for murder it is extremely weak in comparison with the dominant presumption of innocence.
46. The same principles have been followed by the Constitution Bench of this Court in Govinda Reddy v. State of Mysore [AIR 1960 SC 29 : 1960 Cri LJ 137] where the learned Judges quoted the principles laid down in Hanumant Govind Nargundkar v. State of M.P. [(1952) 2 SCC 71 : AIR 1952 SC 343 : 1953 Cri LJ 129] The ratio in Govind [(1952) 2 SCC 71 : AIR 1952 SC 343 :
1953 Cri LJ 129] quoted in AIR para 5, p. 30 of the Report in Govinda Reddy [AIR 1960 SC 29 : 1960 Cri LJ 137] are:
2025:JHHC:20373-DB
"5. ... „10. ... in cases where the evidence is of a circumstantial nature, the circumstances [which lead to the conclusion of guilt should be in the first instance] fully established, and all the facts so established should be consistent only with the hypothesis of the guilt of the accused. Again, the circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it must be [shown] that within all human probability the act must have been [committed] by the accused.‟ [ As observed in Hanumant Govind Nargundkar v. State of M.P., (1952) 2 SCC 71 : AIR 1952 SC 343 at pp. 345-
46, para 10.] " The same principle has also been followed by this Court in Mohan Lal Pangasa v. State of U.P. [(1974) 4 SCC 607 : 1974 SCC (Cri) 643 : AIR 1974 SC 1144] "
35. Thus, it is evident that for proving the charge on the basis of
circumstantial evidence, it would be necessary that evidence so available
must induce a reasonable man to come to a definite conclusion of proving
of guilt; meaning thereby there must be a chain of evidence so far it is
complete as not to leave any reasonable ground for a conclusion consistent
with the innocence of the accused and it must be such as to show that
within all human probability the act must have been done by the accused.
36. There is no dispute regarding the settled position of law that in the case
of circumstantial evidence, the chain is to be complete then only there will
be conviction of the concerned accused person but, the circumstances
should be of a conclusive nature and tendency and they should be such as
to exclude every hypothesis but the one proposed to be proved. In other
words, there must be a chain of evidence so far complete as not to leave
any reasonable ground for a conclusion consistent with the innocence of
the accused and it must be such as to show that within all human
probability the act must have been done by the accused.
2025:JHHC:20373-DB
37. The same view has been taken by the Hon'ble Apex Court in Bakhshish
Singh vs. State of Punjab, (1971) 3 SCC 182 wherein the Hon'ble Apex
Court has observed that the principle in a case resting on circumstantial
evidence is well settled that the circumstances put forward must be
satisfactorily proved and those circumstances should be consistent only
with the hypothesis of the guilt of the accused. These circumstances
should be of a conclusive nature and tendency and they should be such as
to exclude every hypothesis but the one proposed to be proved. In other
words, there must be a chain of evidence so far complete as not to leave
any reasonable ground for a conclusion consistent with the innocence of
the accused and it must be such as to show that within all human
probability the act must have been done by the accused.
38. The Hon'ble Apex Court while laying down such proposition in the said
case has considered the factual aspect revolving around therein and while
considering the fact has only found the incriminating evidence against the
appellant was his pointing the place where the dead body of the deceased
had been thrown which the Hon'ble Apex Court has not considered to be
circumstantial evidence though undoubtedly it raises a strong suspicion
against the appellant. the Hon'ble Apex Court while coming to such
conclusion has observed that even if he was not a party to the murder, the
appellant could have come to know the place where the dead body of the
deceased had been thrown. Hence anyone who saw those parts could have
inferred that the dead body must have been thrown into the river near about
that place. In that pretext, the law has been laid down at paragraph-9
thereof, which reads as under:
"9. The law relating to circumstantial evidence has been stated by this Court in numerous decisions. It is needless to refer to them as
2025:JHHC:20373-DB
the law on the point is well-settled. In a case resting on circumstantial evidence, the circumstances put forward must be satisfactorily proved and those circumstances should be consistent only with the hypothesis of the guilt of the accused. Again those circumstances should be of a conclusive nature and tendency and they should be such as to exclude every hypothesis but the one proposed to be proved. In other words, there must be a chain of evidence so far complete as not to leave any reasonable ground for a conclusion consistent with the innocence of the accused and it must be such as to show that within all human probability the act must have been done by the accused."
39. It is, thus, evident from the close analysis of the aforesaid judgments
that the following conditions must be fulfilled before a case against an
accused can be said to be fully established:
(i) the circumstances from which the conclusion of guilt is to be drawn
should be fully established.
(ii) the facts so established should be consistent only with the
hypothesis of the guilt of the accused, that is to say, they should not
be explainable on any other hypothesis except that the accused is
guilty.
(iii) the circumstances should be of a conclusive nature and tendency,
(iv) they should exclude every possible hypothesis except the one to be
proved, and
(v) there must be a chain of evidence so complete as not to leave any
reasonable ground for the conclusion consistent with the innocence
of the accused and must show that in all human probability the act
must have been done by the accused.
40. The authoritative judgment in the aforesaid context is the Sharad
Birdhichand Sarda vs. State of Maharashtra, (supra) wherein the
2025:JHHC:20373-DB
Hon'ble Apex Court has held all the above five principles to be the golden
principles which constitute the "panchsheel" of the proof of a case based
on circumstantial evidence. The Hon'ble Apex Court in the said case as
under paragraph-155, 156, 157, 158 and 159 has been pleased to hold that
if these conditions are fulfilled only then a Court can use a false
explanation or a false defence as an additional link to lend an assurance to
the court and not otherwise. Paragraphs-155, 156, 157, 158 and 159 of the
said judgment read as under:
"155. It may be interesting to note that as regards the mode of proof in a criminal case depending on circumstantial evidence, in the absence of a corpus delicti, the statement of law as to proof of the same was laid down by Gresson, J. (and concurred by 3 more Judges) in King v. Horry [1952 NZLR 111] thus: "Before he can be convicted, the fact of death should be proved by such circumstances as render the commission of the crime morally certain and leave no ground for reasonable doubt: the circumstantial evidence should be so cogent and compelling as to convince a jury that upon no rational hypothesis other than murder can the facts be accounted for."
156. Lord Goddard slightly modified the expression "morally certain" by "such circumstances as render the commission of the crime certain".
157. This indicates the cardinal principle of criminal jurisprudence that a case can be said to be proved only when there is certain and explicit evidence and no person can be convicted on pure moral conviction. Horry case [1952 NZLR 111] was approved by this Court in Anant Chintaman Lagu v. State of Bombay [AIR 1960 SC 500] Lagu case [AIR 1960 SC 500] as also the principles enunciated by this Court in Hanumant case [(1952) 2 SCC 71] have been uniformly and consistently followed in all later decisions of this Court without any single exception. To quote a few cases -- Tufail case [(1969) 3 SCC 198] , Ramgopal case [(1972) 4 SCC 625] , Chandrakant Nyalchand Seth v. State of Bombay [ Criminal Appeal No 120 of 1957,], Dharambir Singh v. State of Punjab [ Criminal Appeal
2025:JHHC:20373-DB
No 98 of 1958,]. There are a number of other cases where although Hanumant case [(1952) 2 SCC] has not been expressly noticed but the same principles have been expounded and reiterated, as in Naseem Ahmed v. Delhi Administration [(1974) 3 SCC 668, 670] , Mohan Lal Pangasa v. State of U.P. [(1974) 4 SCC 607,] , Shankarlal Gyarasilal Dixit v. State of Maharashtra [(1981) 2 SCC 35, 39] and M.G. Agarwal v. State of Maharashtra [AIR 1963 SC 200 : (1963) 2 SCR 405,] -- a five-Judge Bench decision.
158. It may be necessary here to notice a very forceful argument submitted by the Additional Solicitor General relying on a decision of this Court in Deonandan Mishra v. State of Bihar [AIR 1955 SC 801] to supplement his argument that if the defence case is false it would constitute an additional link so as to fortify the prosecution case. With due respect to the learned Additional Solicitor-General we are unable to agree with the interpretation given by him of the aforesaid case, the relevant portion of which may be extracted thus: "But in a case like this where the various links as stated above have been satisfactorily made out and the circumstances point to the appellant as the probable assailant, with reasonable definiteness and in proximity to the deceased as regards time and situation. such absence of explanation or false explanation would itself be an additional link which completes the chain."
159. It will be seen that this Court while taking into account the absence of explanation or a false explanation did hold that it will amount to be an additional link to complete the chain but these observations must be read in the light of what this Court said earlier viz. before a false explanation can be used as additional link, the following essential conditions must be satisfied: (1) various links in the chain of evidence led by the prosecution have been satisfactorily proved, (2) the said circumstance points to the guilt of the accused with reasonable definiteness, and (3) the circumstance is in proximity to the time and situation."
41. The foremost requirement in the case of circumstantial evidence is that
the chain is to be completed. In Padala Veera Reddy v. State of A.P. [1989
Supp. (2) SCC 706], the Hon'ble Apex Court held that when a case rests
upon circumstantial evidence, the following tests must be satisfied:
2025:JHHC:20373-DB
"10. ... (1) the circumstances from which an inference of guilt is sought to be drawn, must be cogently and firmly established; (2) those circumstances should be of a definite tendency unerringly pointing towards guilt of the accused; (3) the circumstances, taken cumulatively, should form a chain so complete that there is no escape from the conclusion that within all human probability the crime was committed by the accused and none else; and (4) the circumstantial evidence in order to sustain conviction must be complete and incapable of explanation of any other hypothesis than that of the guilt of the accused and such evidence should not only be consistent with the guilt of the accused but should be inconsistent with his innocence."
42. In Balwinder Singh v. State of Punjab [1995 Supp (4) SCC 259], it
has been laid down by the Hon'ble Apex Court as that the circumstances
from which the conclusion of guilt is to be drawn should be fully proved
and those circumstances must be conclusive in nature to connect the
accused with the crime. Relevant paragraph of the aforesaid judgment is
being quoted as under:
"4. ... the circumstances from which the conclusion of guilt is to be drawn should be fully proved and those circumstances must be conclusive in nature to connect the accused with the crime. All the links in the chain of events must be established beyond a reasonable doubt and the established circumstances should be consistent only with the hypothesis of the guilt of the accused and totally inconsistent with his innocence. In a case based on circumstantial evidence, the court has to be on its guard to avoid the danger of allowing suspicion to take the place of legal proof and has to be watchful to avoid the danger of being swayed by emotional considerations, howsoever strong they may be, to take the place of proof."
43. In Harishchandra Ladaku Thange v. State of Maharashtra [(2007)
11 SCC 436], while dealing with the validity of inferences to be drawn
from circumstantial evidence, it has been emphasized by the Hon'ble
Apex Court that where a case rests squarely on circumstantial evidence,
2025:JHHC:20373-DB
the inference of guilt can be justified only when all the incriminating facts
and circumstances are found to be incompatible with the innocence of the
accused or the guilt of any other person and further the circumstances from
which an inference as to the guilt of the accused is drawn have to be proved
beyond reasonable doubt and have to be shown to be closely connected
with the principal fact sought to be inferred from those circumstances.
44. In Ram Singh v. Sonia (2007) 3 SCC 1, while referring to the settled
proof pertaining to circumstantial evidence, the Hon'ble Apex Court
reiterated the principles about the caution to be kept in mind by Court. It
has been stated therein as follows:
"39. ... in a case depending largely upon circumstantial evidence, there is always a danger that conjecture or suspicion may take the place of legal proof. The court must satisfy itself that various circumstances in the chain of events have been established clearly and such completed chain of events must be such as to rule out a reasonable likelihood of the innocence of the accused. It has also been indicated that when the important link goes, the chain of circumstances gets snapped and the other circumstances cannot in any manner, establish the guilt of the accused beyond all reasonable doubts."
45. In Ujjagar Singh v. State of Punjab (2007) 13 SCC 90, after referring
to the aforesaid principles pertaining to the evaluation of circumstantial
evidence, the Hon'ble Apex Court observed as under:
"14. ... It must nonetheless be emphasised that whether a chain is complete or not would depend on the facts of each case emanating from the evidence and no universal yardstick should ever be attempted."
46. The Hon'ble Apex Court in the case of Laxman Prasad @ Laxman
vs. The State of Madhya Pradesh in Criminal Appeal No. 821 of 2012
dated 14.06.2023 has held at paragraphs-3 & 4 as follows:
2025:JHHC:20373-DB
"3. We do not find such conclusion of the High Court to be strictly in accordance with law. In a case of circumstantial evidence, the chain has to be complete in all respects so as to indicate the guilt of the accused and also exclude any other theory of the crime. The law is well settled on the above point. Reference may be had to the following cases: (i) Sharad Birdhichand Sarda vs. -State of Maharashtra,(1984) 4 SCC 116; (ii) Sailendra Rajdev Pasvan vs. State of Gujarat Etc., AIR 2020 SC 180.
4. Thus, if the High Court found one of the links to be missing and not proved in view of the settled law on the point, the conviction ought to have been interfered with."
47. Thus, it is evident that for proving the charge on the basis of
circumstantial evidence, it would be necessary that evidence so available
must induce a reasonable man to come to a definite conclusion of proving
of guilt; meaning thereby there must be a chain of evidence so far it is
complete as not to leave any reasonable ground for a conclusion consistent
with the innocence of the accused and it must be such as to show that
within all human probability the act must have been done by the accused.
48. A theory of "accused last seen in the company of the deceased" is a
strong circumstance against the accused while appreciating the
circumstantial evidence. In such cases, unless the accused is able to
explain properly the material circumstances appearing against him, he can
be held guilty for commission of offence for which he is charged.
49. The Hon'ble Apex Court in the case of Satpal v. State of Haryana,
(2018) 6 SCC 610 has observed that when there is no eyewitness to the
occurrence but only circumstances coupled with the fact of the deceased
having been last seen with the appellant, the Criminal jurisprudence and
the plethora of judicial precedents leave little room for reconsideration of
the basic principles for invocation of the last seen theory as a facet of
circumstantial evidence. Succinctly stated, it may be a weak kind of
2025:JHHC:20373-DB
evidence by itself to found conviction upon the same singularly. For ready
reference the relevant paragraph is being quoted as under:
"6. We have considered the respective submissions and the evidence on record. There is no eyewitness to the occurrence but only circumstances coupled with the fact of the deceased having been last seen with the appellant. Criminal jurisprudence and the plethora of judicial precedents leave little room for reconsideration of the basic principles for invocation of the last seen theory as a facet of circumstantial evidence. Succinctly stated, it may be a weak kind of evidence by itself to found conviction upon the same singularly. But when it is coupled with other circumstances such as the time when the deceased was last seen with the accused, and the recovery of the corpse being in very close proximity of time, the accused owes an explanation under Section 106 of the Evidence Act with regard to the circumstances under which death may have taken place. If the accused offers no explanation, or furnishes a wrong explanation, absconds, motive is established, and there is corroborative evidence available inter alia in the form of recovery or otherwise forming a chain of circumstances leading to the only inference for guilt of the accused, incompatible with any possible hypothesis of innocence, conviction can be based on the same. If there be any doubt or break in the link of chain of circumstances, the benefit of doubt must go to the accused. Each case will therefore have to be examined on its own facts for invocation of the doctrine."
50. In the backdrop of the aforesaid discussed settled legal position this
Court is now adverting to the factual aspect of the instant case in order to
find that whether charges against the present appellants have been proved
beyond reasonable doubt.
51. Admittedly the entire alleged occurrence is of two parts, first is related
to the alleged abduction of the deceased from his house and second part is
related to the murder of the abducted victim at bank of the Koel River. So
far, the second part of occurrence is concerned admittedly there is no
2025:JHHC:20373-DB
eyewitness or direct evidence of the alleged occurrence meaning thereby
the second part of the alleged occurrence has not been witnessed by any
one of the prosecution witnesses and the same is based upon the
circumstantial evidence coupled with the last seen theory.
52. Admittedly herein the learned trial Court has not convicted the
appellants under Section 364 IPC rather the appellants have been
convicted under Section 302/149 and 148 IPC. Further the defence has
examined two witnesses as DW1 and DW2 in order to disprove the
prosecution case.
53. At this juncture it needs to refer herein that as per the law settled the
defence witness is also to be given equal weightage as is to be given to the
prosecution witnesses as has been held by Hon'ble Apex Court in the case
of Munshi Prasad v. State of Bihar, reported in (2002) 1 SCC 351 at
para 3 which reads hereunder as: --
3. Without attributing any motive and taking the evidence on its
face value, therefore, it appears that the place of occurrence was
at 400-500 yards from the place of Panchayat and it is on this
piece of evidence, the learned advocate for the State heavily relied
upon and contended that the distance was far too short so as to be
an impossibility for the accused to be at the place of occurrence
-- we cannot but lend concurrence to such a submission : a
distance of 400-500 yards cannot possibly be said to be "presence
elsewhere" -- it is not an impossibility to be at the place of
occurrence and also at the Panchayat meet, the distance being as
noticed above : the evidence on record itself negates the plea and
we are thus unable to record our concurrence as regards
acceptance of the plea of alibi as raised in the appeal. Before
drawing the curtain on this score, however, we wish to clarify
2025:JHHC:20373-DB
that the evidence tendered by the defence witnesses cannot
always be termed to be a tainted one by reason of the factum
of the witnesses being examined by the defence. The defence
witnesses are entitled to equal respect and treatment as that
of the prosecution. The issue of credibility and
trustworthiness ought also to be attributed to the defence
witnesses on a par with that of the prosecution -- a lapse on
the part of the defence witnesses cannot be differentiated and
be treated differently than that of the prosecutors' witnesses"
54. Further, the Hon'ble Apex Court has reiterated the same view in a
judgment rendered in the case of Mahendra Singh v. State of Madhya
Pradesh reported in (2022) 7 SCC 157.
55. Now coming to the testimony of the prosecution witness wherefrom it
is evident that there was inimical relationship between the
appellants/accused and the informant as accused Gatauri Ram had lodged
a Criminal case against the informant and others prior to the date of the
alleged occurrence.
56. Admittedly, it has come on record that the informant and his cousin
brothers had narrated the story and involvement of the appellants to the
co-villagers namely, Mahendra Ram, Rajendra Ram, Birendra Ram,
Chalitar Ram, Faruque Mian, Gulabi Mian, Binod, Awadhesh and others
on the next morning, but none of them has been examined by the
prosecution as witness.
57. Further it has come on the record that the Investigating Officer had not
found the dead body in the Koel River neither any incriminating material
has been found at the alleged place of occurrence. He had deposed that
the bloodstain was found at the alleged second crime scene which had
2025:JHHC:20373-DB
been wiped off by footsteps and it was not worth confiscating. He has
deposed that he came to know about the second crime scene through the
informant who was with him at that time. He has categorically stated that
during the investigation he found that before the incident, on the occasion
of Holi, the accused in this case, namely, Gatori Ram had filed a case of
assault against the informant and others, in which after investigation a
charge sheet was also filed by the police.
58. It has come on record that PW6 informant has also deposed that due to
fear, he could not try to trace out his father and further stated that when he
along with others went out to search his father at 3 AM, they found his
father's body in the Koel River at about 12 Noon. At para-6 of his cross-
examination, this witness has stated that on that fateful night after the
incident, he did not talk to anyone about the occurrence, rather he talked
about the said occurrence to Faruque Mian, Gulab Mian, Kalpu, Ramprit
and Surendra Ram in the very next morning before going to search out his
father and admittedly none of the said persons have been examined as
prosecution witness.
59. Thus, the conduct of the informant in the instant case cannot be
accepted as natural conduct because the accused person even threatened
the deceased but the family members of the deceased had not gone to
search out the deceased immediately rather, they had gone to search him
after hours of the said occurrence.
60. Further at para-7 of the cross-examination he had stated that he did not
inform the Chaukidar as they were crying at that time. He has also stated
that he has not informed the police rather the police on information of its
own has reached his house. At para-9 he had stated that the accused
2025:JHHC:20373-DB
persons are from the village across the river and admitted the fact that
before the said occurrence Gatauri Ram (one of the accused) has instituted
a case against them. Thus, in the aforesaid circumstances question arises
herein that if the appellant/accused were known to informant and his
family then why not the informant informed the chaukidar or the police at
the earliest.
61. It needs to refer herein that the P.W.3 who is cousin of the informant
had stated in his testimony that the incident took place on the night of
Saturday and Sunday of 25.05.1996 and at that time he was sleeping in the
courtyard of his house and when he came out after hearing the noise, his
father Ramprit Ram(P.W.7), cousin brother Sahbir Ram(informant) and
real brother Lalit Ram(P.W.4) told him that people of village Bhadra have
captured the uncle Sitaram Paswan and took him eastwards towards Koel
river, for ready reference the relevant paragraph of the testimony of this
witness is being quoted as under:
1. घटना 25.05.96 शननवार के रनवार के बीच की रानि का है। मैं अपने घर के आं गन में सोया था। हल्ला सुनकर बाहर ननकला तो रामनित राम मेरे नपताजी, चचेरा भाई सहबीर राम, सगे भाई लनलत राम बताए नक ग्राम भडरा के लोग चाचा सीताराम पासवान को पकड़कर कोयल नदी की ओर पूरब ओर ले गये हैं।
62. Thus, from the testimony of this witness it is apparent that the name of
accused persons has not been disclosed by the informant and other self-
proclaimed eyewitnesses, therefore the adverse inference may be drawn
reason being that if the accused was known to the informant and other
witness, then the name of the accused must be disclosed at the first
instance.
2025:JHHC:20373-DB
63. The P.W.4 has testified in his testimony that the incident was of
25.05.1996 and at that time, he was sleeping at his door along with Sahbir
Ram (the informant), Rampreet Ram and Sita Ram(deceased). He further
testified that he and Sahbir Ram was sleeping on the same cot and at that
time, ten persons came and surrounded their cots and the accused persons
tied his hands as also his father Ram Preet Ram's and Sita Ram's hands
with towels. The accused persons also had torches in their hands with
which they searched towel and tied the hands of this witness and the
informant with a towel. He has stated that he could identify the accused in
the light of the torch. The accused caught Sita Ram and took him away
and said that you are acting like a hero, you are pretending to be a gangster,
come let us find out. In para -6 of the cross-examination, it has come that
this witness has stated the same facts to the police for ready reference para-
6 of the cross examination is being quoted as under:
6. मैं पुनलस में ऐसा कहा था नक सहबीर मेरे साथ चारपाई पर सोया था।
हमलोगों के ही गमछा से अनभयुक्त हमलोगों का हाथ बां ध नदए ऐसा भी कहा था। पुनलस को ऐसा भी कहा था नक अनभयुक्त गण टाचच की रौशनी में मछा खोज रहे थे। ऐसा भी कहा था नक अपराधी लोग सीतारमा को बोले नक हीरो बनते हो रं गदार बहुत बनते हो चलो पता चला दे गें।----
64. In the aforesaid context it requires to refer herein that the investigating
officer (P.W.1) in his testimony at para 13 has denied the aforesaid
statement of the witness Lalit Ram (P.W.4). This witness had stated that
P.W.4 had not said so that he (P.W.4) slept on a cot with Sahbir
Ram(informant), also he did not say that the accused were looking for a
towel in the flashlight of a torch. P.W.4 also did not say that the accused
told to Sita Ram that you are trying to be a gangster, come let us find out.
2025:JHHC:20373-DB
For ready reference the relevant paragraph of the testimony of P.W.1 is
being quoted as under:
"13.साक्षी लनलत राम ऐसा नहीं कहा था नक वह सहबीर के साथ चार पाई पर सोया था। परन्तु वह ऐसा नहीं कहा था नक अनभयुक्तगण टाचच की रौशनी
में गमछा खोज रहे थे। ऐसा भी नहीं कहा था नक सीताराम को अपराधी लोग बोले नक रं गदार बनते हो चलो पता चला दे गें।"
65. Thus, it is evident from the aforesaid that there is vital contradiction in
the statement of P.W.1 and P.W.4. Further there is assertion in the FIR
that the matter was informed to the chaukidar for informing the same to
the police but at the same time in P.W.6 informant has stated in his
testimony at paragraph 6 that after finding the dead body chaukidar was
not informed rather came voluntarily to whom villagers deposed the
alleged occurrence. For ready reference the same is being quoted as under:
7. लाश नमलने पर चौकीदार को खबर नहीं नकया हमलोग रोने नगलनगलाने में थे। चौकीदार आया था। उसे घटना के बारे में नहीं बताया बल्कि गांव के लोग बताए। मैं रोने नगलनगलाने में था। चौकीदार का नाम रामयश्याम राम है। ऐसी बात नहीं है नक मैं पुनलस के अपने िथम इत्तला बयान एवं पुनः बयान में ऐसा कहा हूँ नक लाश ले आने के बाद इसकी सूचना हमलोग चौकीदार रामयश राम को थाना में सूचना दे ने को कहा। पुनलस चौकीदार के कहने पर नहीं अनपतु अपने आप सूचना पाकर आयी।
66. Thus, from the aforesaid it is apparent that is contradiction among the
testimony of the informant vis-à-vis fardbayan of the informant. It needs
to refer herein that this Court is conscious with the settled position of law
that the minor discrepancies, embellishments and contradictions in the
evidence of the eyewitness do not destroy the essential fabric of the
prosecution case, the core of which remains unaffected. But at the same
time, it is equally settled that the discrepancies which go to the root of the
matter and shake the basic version of the witnesses that can be annexed
2025:JHHC:20373-DB
with due importance, reference in this regard may be made to the judgment
rendered by the Hon'ble Apex Court in the case of Krishnegowda & Ors.
Vrs. State of Karnataka, reported in (2017) 13 SCC 98 wherein the
Hon'ble Apex Court has observed that the minor variations and
contradictions in the evidence of the eyewitnesses will not tilt the benefit
of doubt in favour of the accused but when the contradictions in the
evidence of the prosecution witnesses proves to be fatal to the prosecution
case then those contradictions go to the root of the matter and in such cases
the accused gets the benefit of doubt. For ready reference the relevant
paragraph of the aforesaid judgment is being quoted as under:
"32. --- --- The minor variations and contradictions in the evidence of the eyewitnesses will not tilt the benefit of doubt in favour of the accused but when the contradictions in the evidence of the prosecution witnesses proves to be fatal to the prosecution case then those contradictions go to the root of the matter and in such cases the accused gets the benefit of doubt.
33. It is the duty of the Court to consider the trustworthiness of evidence on record. As said by Bentham, "witnesses are the eyes and ears of justice.--- - -'"
67. Further as discussed hereinabove, this Court is of the considered view
that defence witness is also to be given equal weightage as is to be given
to the prosecution witnesses. It would be apt herein to reiterate the
testimony of DW.1 who has categorically stated that last year he got his
daughter Lalmuni Kumari married on 25.05.1996 in which he had invited
the people of the village there and the deceased-Sitaram had come to his
village for 'Madawa' on that day.
68. He had further deposed that on that night there was sound of gunshot
outside and on hearing the same, he closed his door and they (criminals)
started banging on the door and on being asked what was the matter, they
2025:JHHC:20373-DB
told this witness that a man had come. When he asked his name, they told
him that his name is Sitaram. They told him that they were party men
(Extremists). He has stated that he opened the door and sent Sitaram to
meet them. When Sitaram went to meet them, they caught him He has
stated that on this, he closed his door. He has stated that they caught
Sitaram and took him away. In the morning, he got an information that
Sitaram's family members were searching for him. Later, he was found
dead. In cross-examination this witness has further deposed that the
information about taking Sitaram(deceased) away by the extremists was
not given to his family members as a member of his family was present
there so information was not given.
69. DW2-Ram Janam Ram Paswan has stated that wedding of Ram
Chandra's (DW.1) daughter was on 25.05.1996 in which he went there.
Sita Ram of Kurakatta village was also there and 'Haldi' ceremony was
being performed and he was sitting at the door of Charitra Ram's house
which is adjacent to their house. At para-2 he has stated that seven
unknown persons came there. They first went to Ramchandra Ram's door
and then came to them from the east and pointed a pistol at them. When
they asked the reason for this, they said that they were party men. After
that, they went to Sita Ram's house and started beating him up, upon which
Sita Ram went to Ramchandra's house. The extremists fired a shot and
knocked at Ramchandra Ram's door and when Ramchandra opened the
door, they said that they were searching Sita Ram, so bring him out. When
Sita Ram came out, they caught hold of him, started beating her 2-3 times
with sticks and took him away to the east.
70. Thus, from the testimonies of the aforesaid defence witnesses it appears
that deceased was taken away by the extremist group from house of the
2025:JHHC:20373-DB
DW.1 during ceremonial function and since the family members of the
deceased were present in the said ceremonial function therefore, they all
were acquainted with the alleged occurrence. This statement of DW1 has
fully been substantiated by the testimony of DW.2 who had categorically
stated in his testimony that Sita Ram(deceased) of Kurakatta village was
also there and 'Haldi' ceremony was being performed and he was sitting
at the door of Charitra Ram's house which is adjacent to their house and
he further corroborated the fact that deceased was taken away by the
extremist on the day of alleged occurrence.
71. It requires to refer herein that P.W.8 although has been declared hostile
by the prosecution has stated in his cross examination that deceased had
gone to the house of Ram Chandra Ram (DW.1) on the eve of Madwa of
Ram Chandra Ram's daughter from where unknown persons had taken
him away. For ready reference relevant paragraph of the testimony is
being quoted as under:
"3.मैं अपने गांव के रामचन्द्र राम, िेमनथ राम को जानता हूँ। 25.05.96 को रामचन्द्र राम के घर मड़वा था जहां मृतक सीताराम भी गये हुए थे जहां से 12-1 बजे रानि को अज्ञात उग्रवादी लोग उठाकर ले गये। पुनलस में मेरा कोई बयान नहीं हुआ था।"
72. Thus the deposition of DW1 and DW.2 has also been corroborated by
the testimony of P.W.8 and it is the settled proposition of law that if the
result of cross-examination of prosecution witnesses, accused could
establish the probability of his defence and if probability was established
by accused, it would really entitle him to the benefit of doubt, reference in
this regard may be made to the judgment rendered by the Hon'ble Apex
Court in the case of Bhikam Saran Vrs. State of U.P., reported in (1953)
2 SCC 560, wherein, at paragraph-16, it has been held as under:
2025:JHHC:20373-DB
"16. It is significant to observe that the appellant led no evidence in defence but merely relied upon the evidence of the prosecution witnesses in order to establish his defence. He had not to affirmatively establish his defence in the manner in which the prosecution had to establish its case. If as the result of his cross-
examination of the prosecution witnesses he could establish the probability of his defence it was enough for his purposes, because if such a probability was established by him it would really entitle him to the benefit of the doubt insofar as such probability would prevent the prosecution case being established beyond reasonable doubt."
73. Thus, the testimony of DW. 1 and DW.2 coupled with the conduct of
the prosecution witnesses particularly P.W.6 i.e. informant which has
already been discussed in preceding paragraph and further taking into
consideration the major contradiction and omission as aforesaid, this
Court is of the view that prosecution is not able to prove the charges
against the appellants beyond all reasonable doubt.
74. 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, as has been held
in the case of Rang Bahadur Singh & Ors. Vrs. State of U.P., reported
in (2000) 3 SCC 454, wherein, at paragraph-22, it has been held 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
2025:JHHC:20373-DB
culprits. We really entertain doubt about the involvement of the appellants in the crime."
75. 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 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."
76.Further, it needs to refer herein the principle of 'benefit of doubt' belongs
exclusively to criminal jurisprudence. The pristine doctrine of 'benefit of
doubt' can be invoked when there is reasonable doubt regarding the guilt of
the accused, reference in this regard may be made to the judgment rendered
by the Hon'ble Apex Court in the case of State of Haryana Vrs. Bhagirath
& Ors., reported in (1999) 5 SCC 96, wherein, it has been held at paragraph-
7 as under: -
"7. The High Court had failed to consider the implication of the evidence of the two eyewitnesses on the complicity of Bhagirath particularly when the High Court found their evidence reliable. The benefit of doubt was given to Bhagirath "as a matter of abundant caution". Unfortunately, the High Court did not point out the area where there is such a doubt. Any restraint by way of abundant caution need not be entangled with the concept of the benefit of doubt. Abundant caution is always desirable in all spheres of human activity. But the principle of benefit of doubt belongs exclusively to criminal jurisprudence. The pristine doctrine of benefit of doubt can be invoked when there is reasonable doubt regarding the guilt of the accused. It is the reasonable doubt which a conscientious judicial mind entertains on a conspectus of the entire evidence that the accused might not have committed the offence, which affords the benefit to the accused at the end of the criminal trial. Benefit of doubt
2025:JHHC:20373-DB
is not a legal dosage to be administered at every segment of the evidence, but an advantage to be afforded to the accused at the final end after consideration of the entire evidence, if the Judge conscientiously and reasonably entertains doubt regarding the guilt of the accused."
77.It needs to refer herein that the Hon'ble Apex Court, in the case of
Allarakha K. Mansuri v. State of Gujarat reported in (2002) 3 SCC 57
has laid down the principle that the golden thread which runs through the
web of administration of justice in criminal case is that if two views are
possible on the evidence adduced in the case, one pointing to the guilt of
the accused and the other to his innocence, the view which is favourable
to the accused should be adopted, for reference, paragraph 6 thereof
requires to be referred herein which reads hereunder as :-
"6. ------The golden thread which runs through the web of administration of justice in criminal case is that if two views are possible on the evidence adduced in the case, one pointing to the guilt of the accused and the other to his innocence, the view which is favourable to the accused should be adopted. --"
78. It needs to refer herein before laying down the aforesaid view, the
Hon'ble Apex Court in the case of "Sharad Birdhichand Sarda"
(supra) has already laid down the same view at paragraph 163 which
is required to be referred which read hereunder as
"163. We then pass on to another important point which seems to have been completely missed by the High Court. It is well settled that where on the evidence two possibilities are available or open, one which goes in favour of the prosecution and the other which benefits an accused, the accused is undoubtedly entitled to the benefit of doubt.---"
79. This Court, after having discussed the factual aspect and legal position
as discussed hereinabove, is of the view that the learned trial Court neither
appreciated nor giving thoughtful consideration to the testimony of defence
2025:JHHC:20373-DB
witnesses as well as the inter-se contradiction among the prosecution
witnesses available on record, as such the impugned order/conviction and
sentence requires interference by this Court.
80. Accordingly, the impugned judgement of conviction dated 27.01.1998
and the order of sentence dated 28.01.1998 passed by the learned 2 nd Addl.
Sessions Judge, Palamu, Daltonganj in Sessions Trial No. 509 of 1996 is
hereby quashed and set aside so far, the present appellants are concerned.
81. Consequently, the instant appeals stand allowed.
82. The present appellants are hereby discharged from all criminal liabilities.
Since the aforesaid appellants are on bail and, as such, they are
discharged from the liability of the bail bonds.
83. Let the Lower Court Records be sent back to the Court concerned
forthwith, along with the copy of this Judgment.
(Sujit Narayan Prasad, A.C. J.)
I Agree.
(Rajesh Kumar, J.)
(Rajesh Kumar, J.)
Sudhir Jharkhand High Court, Dated:22./07/2025 AFR
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!