Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Murari Rai Son Of Baldev Rai vs The State Of Jharkhand
2025 Latest Caselaw 3045 Jhar

Citation : 2025 Latest Caselaw 3045 Jhar
Judgement Date : 4 March, 2025

Jharkhand High Court

Murari Rai Son Of Baldev Rai vs The State Of Jharkhand on 4 March, 2025

                     Cr. Appeal (S.J.) No. 327 of 2006
[Against the judgment and order of conviction 28.02.2006 and sentence dated
03.03.2006 passed by Additional Sessions Judge, Fast Track Court No. II,
Deoghar]


1. Murari Rai son of Baldev Rai,
2. Prabhkar Das son of Chetu Das
   Both resident of village-Charghara, P.O. & P.S. Sarawan, District-
   Deoghar.                                                 .... Appellant s
                                        Versus
The State of Jharkhand                                         ..... Respondent
                                        With
                         Cr. Revision No. 332 of 2006
Haribol Mahto, Son of Late Gopal Mahto, resident of Village- Charghara,
P.S. Sarwan, Sub Division and District-Deoghar.               ..... Petitioner
                                       Versus
1. The State of Jharkhand.
2. Prabhakar Das.
3. Diwakar Das.
   Both Sons of Chetu Das.
4. Murari Rai, Son of Baldeo Rai.
5. Baldeo Rai, son of late Teju Rai,
6. Kunti Devi, Wife of Baldeo Rai.
7. Nirmal Pujhar, Son of Potam Pujhar.
8. Sugiya Devi, wife of late Chetu Das.
   All residents of Sakim, Chardhawa, P.S. Sankha, District-Deoghar.
                                                                ..... Respondents
                                PRESENT
HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA
                           --------
For the Appellants         : Mr. Arvind Kr. Choudhary, Adv.
                            (In Cr. Appeal (S.J.) No. 327 of 2006)
For the Respondent         : Mrs. Vandana Bharti, A.P.P.
                            (In Cr. Appeal (S.J.) No. 327 of 2006)
For the Petitioner        : None.
For the Resp. State       : Mr. Arup Kr. Dey, A.P.P.
For the Resp Nos. 2-9     : Mr. Arvind Kr. Choudhary, Adv.
                             (In Cr. Revision (S.J.) No. 332 of 2006)
                        Cr. Appeal (S.J.) No. 327 of 2006
                                                                          Page | 1
                                   ---------

                               JUDGMENT

C.A.V. On 07.12.2024 Pronounced On: 04 /03 /2025 Per- Pradeep Kumar Srivastava, J.

Heard learned counsel for appellants Mr. Arvind Kr. Choudhary as

well as learned Additional Public Prosecutor appearing for the State Mrs.

Vandana Bharti.

2. Criminal Appeal No. 327 of 2006 is directed against the judgment and

order of conviction and sentence dated 28.02.2006 and 03.03.2006

passed by Additional Sessions Judge, Fast Track Court No. II, Deoghar

(hereinafter call it as impugned order), whereby and whereunder, the

appellants have been convicted for committing offence under Section

363 of the I.P.C. and sentenced to undergo R.I. for five years along with

fine of Rs.5000/- each with default stipulation.

3. Against the same judgment, Criminal Revision No. 332 of 2006 has also

been preferred by the informant which was admitted for hearing along

with Cr. Appeal No. 327 of 2006. In the Criminal Revision, there is

prayer for setting aside the impugned judgment and order dated

28.02.2006 to the extent of acquittal of opposite party nos. 2 - 8 and

acquittal of present appellants for the offence under Section 366A and

120B of the I.P.C. which has been proved beyond doubt.

FACTUAL MATRIX

4. Factual matrix giving rise to this appeal is that on 28.12.1997 at about

Cr. Appeal (S.J.) No. 327 of 2006 Page | 2 06:00 PM informant's daughter aged about 15 years (victim girl) went to

discharge nature's call outside the house, but she did not return till 07:00

PM, then his father Haribol Mahto (Informant) and other family

members started searching her in the neighbourhood. The present

appellants used to visit his daughter frequently and talk her at the time of

watching television in his house and on the basis of suspicion present

appellants and other family members namely Diwakar Das, Sibiya Devi,

Baldeo Rai, Kanti Devi and Nirmal Pujhar were made accused in the

F.I.R. which was registered for the offence under Sections 363, 366A and

120B of the I.P.C.

5. After completion of investigation, charge-sheet was submitted against

seven accused persons for the aforesaid offences and after completion of

trial other accused persons were acquitted from the charges by giving

benefit of doubt, but present two appellants were held guilty and

sentenced for the offence under Section 363 of the I.P.C. and sentenced

to undergo R.I. for five years along with Rs.5,000/- each with default

stipulation which has been assailed in this appeal.

6. Learned counsel for the appellants has submitted that the appellants have

been erroneously convicted without cogent and reliable evidence. There

is no evidence against the appellants that they have enticed or taken

away the minor daughter of the informant. There are several self-

contradictory evidence of witnesses. It has rightly been disbelieved by

Cr. Appeal (S.J.) No. 327 of 2006 Page | 3 the concerned trail court and the appellants were acquitted under

Sections 366A and 120B of the I.P.C., but without framing any charge,

appellants have been convicted for the offence under Section 363 of the

I.P.C. which is not sustainable under law and fit to be set aside.

In the alternative, it is submitted that both the appellants have

surrendered before the Judicial Magistrate, First Class on 27.02.1998 and

vide order dated 29.01.1999 passed in Cr. Miscellaneous Petition No.

24779 of 1998 by the Honb'le Patna High Court they were directed to be

released by furnishing the bail bond and were released on 03.02.1999

bail as such remained in custody about one year and have sufficiently

been punished. Appellants are also ready to deposit the fine amount

awarded by the concerned trial court if not so deposited. Hence, sentence

of the appellants may be reduced to imprisonment already undergone.

7. In connection with Criminal Revision No. 332 of 2006, it is submitted on

behalf of the appellants, opposite party nos. 2-8 that the learned trial

court has very wisely and aptly taken into consideration all the aspects of

the case and rightly acquitted the opposite party nos. 2-8 from any of the

charges because there was no attribution of any specific overt act against

them and being family members of the main accused, they were falsely

dragged in this case. The informant himself has filed the criminal

revision challenging the order, but State did not file any appeal against

the acquittal of the opposite party nos.2-8. In that view of the matter no

Cr. Appeal (S.J.) No. 327 of 2006 Page | 4 interference is required in the impugned judgment and order of acquittal

of opposite party nos.2-8 and its revision is fit to be dismissed.

8. On the other hand, learned A.P.P. appearing for the State assisted with

learned counsel for the informant-cum-revisionist has submitted that the

conviction and sentence of the appellants is not adequate. The appellants

have been acquitted from the charges levelled against the appellants

under Sections 366A and 120B of the I.P.C. without any reasons which is

beyond the weight of evidence available on record. Similarly in criminal

revision no. 332 of 2006. Opposite party nos. 2-8 have been given clean

chit and acquitted from the charges beyond the weight of evidence

available on record. The victim girl herself has stated in specific terms

showing complicity of the above accused persons also. Therefore,

appropriate order may be passed against opposite party nos.2-8 of the

criminal revision 332 of 2006 and the present appellant should also be

held guilty for the offence under Sections 366 and 120-B of the I.P.C.

9. For better appreciation of rival contentions of the parties, brief appraisal

of evidence led by the prosecution is discussed here under:-

The most important witness of the case is the victim girl herself who

has been examined as P.W.11. According to his evidence, on 28.12.1997

at about 06:00 PM, she had gone to discharge nature's call outside the

house in her village and when she was returning, then a person flashed

torch on her body, then she saw, it was Murari Rai, Prabhakar Das

Cr. Appeal (S.J.) No. 327 of 2006 Page | 5 (Appellants) and Shankar Yadav. She has further alleged that Murari Rai

and Prabhar Das caught hold of her and putting cloth at the point of

pistol dragged her to some distance near a tree where Sudhir Das,

Jaiprakash Das, Pappu Das and his mother along with Diwakar Das,

Goverdhan Das, Baldeo Das, Nirmal Pujhar were also sitting. She has

further stated that Sudhir Das ordered to Prabhar Das to take this witness

and he will see the consequences. Jaiprakash Das also said the same

thing by providing money assistance. She was also threatened to proceed

with Prabhakar Das otherwise her brother and father will be killed.

Thereafter, she was taken to Madhupur where she was boarded on a train

and brought to Howrah, where she was kept in a house about three days

and pappu Das also came there and gave her ante-dated letter and

suggested to copy the same, then she wrote the letter. She has further

stated that after one and half month, father of Prabhakar Das also arrived

there and was desired to take her to his own house, but she declined. It is

further stated that on the same day her father, uncle and other family

members arrived at about 01:00 to 02:00 PM at Kolkata where she was

residing. On demand of rent of the house by the land lord, father of

Prabhakar Das paid the rent, then she returned with her father and at first

she was brought to Sarawan police station, thereafter, Civil Court,

Deoghar and was also sent for medical examination. Her statement was

also recorded before the learned Magistrate and she has proved her

Cr. Appeal (S.J.) No. 327 of 2006 Page | 6 signature on her statement under Section 164 Cr.P.C. as Exhibit-7.

In her cross-examination, she has stated that accused persons are her

co-villagers. She also admitted that prior to occurrence, her marriage was

solemnized at village Madhuban Dahua with one Mantu Yadav. She also

admits that she lived at Kolkata with the accused Prabhakar Das about

one and half month and accused persons were working throughout the

day remaining outside of the house and in the meantime, she used to talk

with the landlord, but she neither complained anything to the landlord

nor gave any letter to be sent to her father. She has also not sent letter to

her husband Mantu Yadav and she also admits that she has not been

divorced by her husband. She further admits that her second marriage

was solemnized with one Dr. Chandrakant Yadav of village Lodhratri.

This witness also admits that at the time of occurrence, she was

accompanied with her sister Mamta (P.W.1) and one Sanju who has left

the place of occurrence after five minutes. She also admits that she did

not raise any alarm when the accused persons caught hold of her and

took her towards the palm tree. She was not dragged or pulled out by the

accused persons rather she accompanied with them on foot towards

Madhupur and at that time due to fear, she did not raise any alarm. She

has denied the suggestion of defence that her father lodged this false

case. She has also denied that she left her own husband because she was

not liking him and on her on accord she eloped with accused to Kolkata

Cr. Appeal (S.J.) No. 327 of 2006 Page | 7 and she is giving the false evidence against the accused persons.

P.W. 8 Haribol Mahato:- is the father of the victim girl-cum-informant

of the case. Admittedly, he is not an eye witness of the occurrence rather

when his daughter did not return till 7 PM, then he started searching her

and on the basis of suspicion that Prabhakar Das and Murari Rai who

usually visit his home to watch television and were in talking terms with

his minor daughter, had enticed and taken her away for the purpose of

solemnizing marriage with her. Thereafter, he lodged report which was

scribed by Jay Prakash Mahto (Exhibit-4). According to him, he got

knowledge on 18.02.1998 that his daughter is at Kolkata from one Shiv

Shankar Yadav. Thereafter, he along with his cousin Jai Prakash Mahto

and Shiv Shankar Yadav went to Kolkata at given place on 19.02.1998

where Prabhakar Das, Murari Rai and his daughter were present, then he

along with her daughter returned to his house and went to Sarwan police

station and produced his daughter for medical check-up which was

conducted and her statement under Section 164 of the Cr.P.C. was

recorded before the Judicial Magistrate.

In his cross-examination, this witness admits that prior to the

occurrence, his daughter was married with one Mantu Yadav, but divorce

took place in accordance with society norms and no divorce case was

filed before the court.

P.W. 1 Mamta Devi also claims that she along with the victim girl and

Cr. Appeal (S.J.) No. 327 of 2006 Page | 8 one Sanju had gone towards pond in the evening for discharging nature's

call from where Murari Rai, Prabhakar Das took the victim girl towards

southern side. They were threatened by the accused persons against

disclosing this fact to anyone in the village.

In her cross-examination, she admits that after returning, she raised

alarm, but none of the villagers came there. She also met with Haribol

Mahto (informant), but did not disclose him anything and her statement

was recorded at the police station after three days.

P.W.2 Harish Chandra Mahto has also claimed that he came to know

about the occurrence at the same day from Mamta Kumari (P.W.1). This

witness is uncle of the victim girl, but states that he did not informed his

brother about the occurrence nor he went in search of victim girl and

after three days of occurrence his statement was taken in police station

where he disclosed that he came to know about the occurrence upon

hulla raised by Mamta Kumari (P.W.1).

P.W.3 Anandi Devi is the mother of the victim girl. According to her

evidence, on the date of occurrence in the evening, she came to know

from one Saraswati Devi that his daughter who had gone for discharging

nature's call along with Sanju and Mamta Kumari has been kidnapped by

Prabhakar Das, Murari Rai and Shankar Yadav. Thereafter, her husband

and brother-in-law started searching her daughter and came to know that

the accused persons under conspiracy have kidnapped her daughter.

Cr. Appeal (S.J.) No. 327 of 2006 Page | 9 In her cross-examination, she admits that the victim girl was married

with Dr. Chandrakant Yadav of village Lodhratri where she is residing at

present.

P.W.4 Meera Devi has also claimed to heard about the occurrence from

Saraswati Devi and Anandi Devi and has no personal knowledge of the

occurrence.

P.W.6 Dashrath Mahto this witness is also not witness of fact rather a

letter was seized by the police from the house of informant allegedly

written by the victim girl and he is witness of seizure list which is

marked as Exhibit (i) and his signature as exhibit (ii).

P.W.7 Indramani Sahi is an independent witness, but hearsay from

villagers and came to know that informant's daughter has been

kidnapped by the accused persons. He is also a witness of jimmanama

exhibit (iii) prepared at police station.

P.W. 9 Dharmendra Yadav is also a seizure list witness of a letter

seized from the house of the informant which has already been marked

as exhibit-i.

P.W.10 Dr. Gita Mishra is a member of medical board constituted to

medically examine the victim girl and opined that no internal or external

injury was found, hymen old healed. At present, no injury was found on

the body and as per the radiological report the age of victim girl is

between 17 - 19 years.

Cr. Appeal (S.J.) No. 327 of 2006 Page | 10 P.W. 12 Jaidev Mahto is the school teacher of School Badhni who has

proved the admission register of the year 1990-1994 and proved that he

cannot say that the victim girl is the student of that school or not.

In the admission register of 1993 at Sr. No. 14, there is name of the

victim girl along with the name of her father (informant) with residential

address where her date of birth was mentioned as 30.03.1983.

P.W. 13 Ramadhin Sahu is the headmaster of Badhni Medical Scholl

who has also proved the admission register of 1993 where at Sr. No.14,

the admission of victim girl was taken which has marked as Exhibit-8

and the signature of teacher as Exhibit (8/1).

10. Apart from above oral testimony of witnesses, following documentary

evidence also adduced by prosecution:-

   Exhibit:- 1    Letter dated 09.03.2004

   Exhibit:- 2    Seizure List.

   Exhibit:-3     Jimmanama

   Exhibit:-4     Fardbeyan and signature of the informant

   Exhibit:-5     Presentation Letter

Exhibit:-2/1 Signature of witness Dharmendra Mahto on Seizure List.

Exhibit:-2/2 Signature of witness Haribol Mahto on the seizure list.

Exhibit:-6 Carbon copy of wound report of the victim.

Exhibit:-7 Statement (164 of the Cr.P.C) of Sangeeta Yadav dated

21.02.1998.

Cr. Appeal (S.J.) No. 327 of 2006 Page | 11 Exhibit:-8 Signature of Headmaster of Middle School, Badhni

admission of the year 1993 at Sr. No.14.

Exhibit:-8/1 Signature of teacher of Middle School, Badhni admission

of the year 1993 at Sr. 14.

11. For better appreciation of the case, relevant provision of the I.P.C. is

extracted as under:-

Section 120A. Definition of criminal conspiracy.--

When two or more persons agree to do, or cause

to be done,--(1)an illegal act, or(2)an act which

is not illegal by illegal means, such an agree-

ment is designated a criminal conspiracy:

Provided that no agreement except an agreement

to commit an offence shall amount to a criminal

conspiracy unless some act besides the

agreement is done by one or more parties to such

agreement in pursuance thereof.

Section 120B. Punishment of criminal conspiracy.--

"(1) Whoever is a party to a criminal conspiracy

to commit an offence punishable with death,

imprisonment for life or rigorous imprisonment

for a term of two years or upwards, shall, where

Cr. Appeal (S.J.) No. 327 of 2006 Page | 12 no express provision is made in this Code for the

punishment of such a conspiracy, be punished in

the same manner as if he had abetted such

offence.

(2) Whoever is a party to a criminal conspiracy

other than a criminal conspiracy to commit an

offence punishable as aforesaid shall be

punished with imprisonment of either description

for a term not exceeding six months, or with fine

or with both".

Section 363. Punishment for kidnapping.--

"Whoever kidnaps any person from India or

from lawful guardianship, shall be punished with

imprisonment of either description for a term

which may extend to seven years, and shall also

be liable to fine".

Definition of Section 366A:- Procuration of minor girl:-

"Procuration of minor girl.--whoever, by any

means whatsoever, induces any minor girl under

the age of eighteen years to go from any place or

to do any act with intent that such girl may be, or

knowing that it is likely that she will be, forced

Cr. Appeal (S.J.) No. 327 of 2006 Page | 13 or seduced to illicit intercourse with another

person, shall be punishable with imprisonment

which may extend to ten years, and shall also be

liable to fine"

12. From the provision of Section 366A of the I.P.C., it emerges that in

order to bring home the charge for the offence under Section 366A,

the prosecution is required to prove through cogent and reliable

evidence that a victim girl under the age of 18 years was induced to go

from one place to another with the intention that such girl may be

forced or seduced to have illicit intercourse with another person.

13. In the instant case, the evidence available on record as dealt above

does not reveal any such intention of the accused/appellants. The

factum of illicit intercourse either by the accused persons or by any

other person has also not been proved by the victim girl. The

deposition of victim girl (P.W. 11) gives clear shape and true picture as

regards the incident which happened. The main motto of both of them

was to solemnize marriage with the victim girl.

14. Thus, the essence for the offence under Section 366A of the I.P.C. is

absolutely lacking in this case. Therefore, the conviction for the

offence under Section 366A of the I.P.C. is not warranted under law

Hence, the learned trial court has rightly acquitted the appellant for the

offence punishable under Section 366A of the I.P.C.

Cr. Appeal (S.J.) No. 327 of 2006 Page | 14

15. So far, the acquittal of the appellants of Criminal Appeal No. 327 of

2006 under Section 120B of the I.P.C. is concerned. None of the

witnesses in their evidences has discussed above proved that there was

a prior agreement meeting of minds amongst the accused for

commission of offence as proved. Hence, the trial court has rightly

acquitted from the charges under Section 120B of the I.P.C.

However, it cannot be ignored from consideration at this juncture,

that on the date of occurrence, the victim girl was minor below the age

of 18 years and she was taken away by the accused/appellants without

consent of her guardian. In the instant case, the consent of the victim

has no relevance at all in legal perspective. Therefore, the ingredients

of Section 363 of the I.P.C. is well proved in this case against the

appellant which involve an act of kidnapping of any person from the

lawful guardianship as defined under Section 361 of the I.P.C., where

it is stated that whoever taken or enticed any minor under the age of

16 years, if a male or under 18 years if a female or any person of

unsound mind, out of the keeping of lawful guardian of such minor or

person of unsound mind, without the consent of such guardian is

stated to kidnapping such person.

16. In view of the aforesaid discussions and reason, the conviction of the

appellants for the offence under Section 363 of the I.P.C. is upheld.

Cr. Appeal (S.J.) No. 327 of 2006 Page | 15

17. It further transpires that the appellants have also remained in custody

during trial of the case for more than one year. Considering the offence

committed by the appellants and the circumstances under which the

same was committed and also in view of the fact that more than two

decades has been lapsed from the date of alleged commission of

offence, I am of the firm view that imprisonment already undergone

by the appellants are sufficient punishment to meet the ends of justice

in this case. Therefore, punishment for the offence under Section 363

of the I.P.C. is also sentenced to imprisonment already undergone. In

view of the above, this appeal is dismissed on merits with

modification in sentence and Criminal Revision preferred by the

informant is also dismissed as there is no error on the face of the

record in the impugned judgment and order of conviction.

18. Appellants are on bail, hence they are discharged from their

respective bail bonds and sureties are also discharged.

19. Let a copy of this judgment along with trial court records be sent back

to the court concerned for information and needful.

20. Pending I.As, if any stands disposed of.

(Pradeep Kumar Srivastava, J.)

Jharkhand High Court, at Ranchi

Date: 04/03/2025

Amar/- N.A.F.R. Cr. Appeal (S.J.) No. 327 of 2006 Page | 16

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter