Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nishar Kuraishi Son Of Md. Salim ... vs The State Of Jharkhand
2025 Latest Caselaw 6463 Jhar

Citation : 2025 Latest Caselaw 6463 Jhar
Judgement Date : 15 October, 2025

Jharkhand High Court

Nishar Kuraishi Son Of Md. Salim ... vs The State Of Jharkhand on 15 October, 2025

Author: Rongon Mukhopadhyay
Bench: Rongon Mukhopadhyay
                                                                   2025:JHHC:31939-DB



 IN THE HIGH COURT OF JHARKHAND AT RANCHI
      Criminal Appeal (D.B.) No. 204 of 2003
                                  ......

[Against the Judgment of conviction dated 28.01.2003 and order of
sentence dated 29.01.2003, passed by learned Sessions Judge,
Lohardaga in Sessions Trial Case No.630 of 1991]

                                  ......

1. Nishar Kuraishi son of Md. Salim Kuraishi

2. Kalim Kuraishi son of Khalid Kuraishi

3. Jakir Kuraishi son of Sarfuddin Kuraishi,

   All resident of Kuraishi Mohallah Kutmu Road, P.S. Lohardaga,
   District - Lohardaga.
                                    .... .... Appellants
                           Versus
   The State of Jharkhand
                                    .... .... Respondent

                                WITH

         Criminal Appeal (D.B.) No. 272 of 2003
                                  ......
   Belal Kuraishi son of Md. Safique Kuraishi resident of Kutmu
   Road Kuraishi Mohalla P.S. Lohardaga and District Lohardaga
                                                 ....      ....        Appellant
                                Versus
   The State of Jharkhand
                                                 ....      ....      Respondent

                                 ......

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


  For the Appellants        : Mr. R.S. Mazumdar, Sr. Advocate
  For the State             : Mr. Abhay Kumar Tiwary, A.P.P.



                 Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003            P a g e 1 |17
                                                                        2025:JHHC:31939-DB



                                     ......

C.A.V. on 08.09.2025                                 Pronounced on 15.10.2025

Per Pradeep Kumar Srivastava, J.

1. We have already heard Mr. R.S. Mazumdar, learned senior

counsel appearing for the appellants and Mr. Abhay Kumar

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

2. It is to be mentioned at the very outset that original appellant No.2

Bashir Kuraishi in Cr. Appeal (DB) No.204 of 2003 has been died

during the pendency of this appeal and vide order dated

16.07.2025, this appeal has been abated against him.

3. Instant criminal appeals arise out of judgment of conviction and

sentence of the appellants passed by Additional Sessions Judge,

Lohardaga in S.T. Case No.630 of 1991 dated 28.01.2003,

whereby and whereunder the appellants have been held guilty for

the offences under Sections 302/201 and 376 of the Indian Penal

Code and sentenced to undergo R.I. for life along with fine of

Rs.1000/- each for the offence under Section 302/34 of the I.P.C.,

further, sentenced to undergo R.I. for seven years for the offence

under Section 201 of the I.P.C. and further sentenced to undergo

R.I. for seven years for the offence under Section 376 of the I.P.C.

All sentences are directed to run concurrently.

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 2 |17 2025:JHHC:31939-DB

FACTUAL MATRIX

4. Factual matrix giving rise to these appeals is that on 29.09.1990 at

about 07:00 a.m., informant, Etwa Oraon, proceeded from his

house for discharging natural call and arrived in the field of Hari

Singh where he saw a man was lying covered with a shawl then

he raised alarm and co-villagers namely Manka Oraon, Desai

Oraon, Sudhwa Oraon, Bante Oraon and many other people

assembled at the place of occurrence and saw that the person was

lying tied under pool of blood. It is further alleged that at some

distance of the said field, there was under construction well of

Nanku Mian, wherein also a dead body was found floating whose

both hands were tied from back side. Above incident was

informed to police by the villagers and upon removing black

shawl of deceased, it was found that his neck was cut and the dead

body lying in the well was also brought out with the help of the

villagers whose both hands were tied and neck was also wrapped

with dupatta. It is further alleged that several local villagers and

outsiders were present but no one could identify the dead bodies.

5. On the basis of above information, Lohardaga P.S. Case No.146 of

1990 dated 29.09.1990 (Ext.10) was registered against unknown

miscreants for the offence under Section 302/201 of the I.P.C. In

the course of investigation, some suspects were apprehended and

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 3 |17 2025:JHHC:31939-DB

their confessional statement was recorded by police and statement

of some witnesses under Section 164 of the Cr.P.C. was also

recorded.

6. After completion of investigation, charge-sheet was submitted

against aforesaid appellants for the offences under Sections

302/201, 452, 376/34 of the I.P.C. The case was committed to the

Court of sessions where S.T. Case No.630 of 1991 was registered.

The accused persons denied the charges and did not plead guilty

and claimed to be tried.

7. In the course of trial, altogether 8 witnesses were examined by the

prosecution

Apart from oral testimony of witnesses, following

documentary evidence have been adduced :-

Exhibit 1 & 2 : P.M. Report of deceased persons

Exhibit 3 : Signature of Etwa Oraon on

fardbeyan

Exhibit 4 : Signature of Haron Rashid on

seizure list

Exhibit 5 : Statement of Munni Orain under

Section 164 Cr.P.C.

         Exhibit 5/1               :          Statement of Mutu Devi under

                                              Section 164 Cr.P.C.




                       Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003            P a g e 4 |17
                                                                          2025:JHHC:31939-DB



         Exhibit 5/2              :         Statement            of       Laxmi   Orain   @

                                            Chouthi under Section 164 Cr.P.C.

         Exhibit 6                :          Injury report of Mutu Devi

         Exhibit 6/1              :          Injury report of Munni Orain

         Exhibit 7 & 7/1          :          Carbon copy of inquest report

         Exhibit 8 to 8/2         :          Seizure list

         Exhibit 9                :          Fardbeyan

         Exhibit 10               :          Formal F.I.R.

8. On the other hand, no oral or documentary evidence has been

adduced by defence.

9. The case of defence is denial from occurrence and false

implication on the basis of extorted confession by police.

10. The learned trial court after discussing the oral as well as

documentary evidence available on record came to the conclusion

that there is no eye witness of the occurrence. It was further

observed that confessional statement of accused Nishar Kuraishi

@ Nanka before police clearly shows that he along with one

Kalim Kuraishi went to the shop of Kishore Sahu where Bashir

Kuraishi, Belal Kuraishi and Jakir Kuraishi also accompanied him

and all the five persons went to the house of Matu Oraon and

found that Matu Oraon and his colleague were sleeping with their

wives, they tied the hands of both the male persons and put them

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 5 |17 2025:JHHC:31939-DB

in another room. Thereafter, Bashir Kuraishi and Kalim Kuraishi

committed rape with their wives. Thereafter, Nishar Kuraishi and

Jakir also committed rape with those ladies since they were

recognized by the male members Matu Oraon and Surya Jain

Sahu, hence, they killed them and disposed of the dead bodies at

the place of occurrence. The learned trial court relied upon further

circumstance that on the basis of confessional statement of

accused Nishar Kuraishi @ Nanka, a knife was recovered and

seized. The Investigating Officer has also seized woolen shawl

and two torn sari pieces and blood stained soil from the place of

occurrence and prepared seizure list. The learned trial court has

further relied upon statements of some witnesses recorded under

Section 164 of the Cr.P.C. Although during trial either they have

not been examined or declared hostile and recorded the findings

of guilt of the appellants which has been assailed in this appeal.

11. Learned senior counsel appearing for the appellants has

vehemently argued that the learned trial court has committed

serious error of law in admitting the legally inadmissible evidence

as a basis of the conviction of appellants. The learned trial court

has obviously recorded finding that there is no direct evidence at

all against any of the accused persons. The circumstantial

evidence relied upon by the learned trial court is the confessional

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 6 |17 2025:JHHC:31939-DB

statement of some accused recorded by police. There was no

discovery of any incriminating article on the basis of alleged

confessional statement. No material exhibit has been brought on

record connecting the appellants with the offences charged against

them. Further, the learned trial court has acted upon the statement

under Section 164 Cr.P.C. of some witnesses as substantive piece

of evidence. Although during trial, the said witnesses have been

declared hostile or not examined at all. Therefore, the approach of

the learned trial court is absolutely not warranted under law and

conviction and sentence passed against the appellants is absolutely

illegal and based on inadmissible evidence. Hence, impugned

judgment and order of conviction and sentence requires

interference in this appeal and liable to be set aside. The

appellants deserve acquittal from the charges leveled against

them.

12. On the other hand, Mr. Abhay Kumar Tiwary, learned Additional

Public Prosecutor for the State defending the impugned judgment

of conviction and sentence of appellants has submitted that the

learned trial court to the best of its ability analyzed, appreciated

and marshalled the incriminating circumstances appearing against

the appellants and arrived at conclusion of guilt of the appellants.

There is no merit in this appeal which is fit to be dismissed.

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 7 |17 2025:JHHC:31939-DB

13. We have gone through the evidence adduced by the prosecution

and perused the impugned judgment and order of conviction and

sentence of the appellants in the light of contentions raised on

behalf of both side.

14. P.W.1 Dr. Murli Manohar Sengupta has proved the post-mortem

report of unknown deceased persons in this case.

(i) On 30.09.1990 at 01:20 p.m., he had held autopsy on the dead

body of one unknown person Hindu male aged about 25 years and

found following injuries :-

(a) Rigor mortis present in lower limb but above in upper

limb. Bluish discoloration over the abdomen. Both lungs

congested. Both sides of heart empty. Liver pale. Spleen

& Kidney congested stomach contains semi digested

food particles.

(b) External injury

One incised wound over the upper part of middle of

neck size 5" x 1.1/2" x ½" cutting across the thyroid

cartilage trachea, esophagus & other vessels and

muscles. Both eyes closed.

He has opined that cause of death was due to shock and

haemorrhage due to above injuries. The injuries were caused by

sharp cutting weapon. Time elapsed since death about 36 hours.

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 8 |17 2025:JHHC:31939-DB

(ii) On the same day at 01.05 p.m., he had held autopsy on the

dead body of another unknown male aged about 28 years and

found following injuries :-

Rigor mortis present in lower limbs but absent in upper

limbs. Bluish disclura has on abdomen due to

decomposition. Both lungs congested. Heart - Right side

full of blood, left side empty. Mouth - semi open. Tongue

bluish and swollen. Stomach contained semi digested food

particles. Liver, spleen and both kidneys - congested. Face

and eye lids swollen and congested. Bleeding from nose,

mouth and ear present. Eyes closed and conjugative

congested. Fracture of lower end of humorous bones of

both left and right sides. There was ligature mark in the

level of middle of neck relating the neck size ¾" about. The

base of ligature mark is dry and parchment like that was

extra vaslaut blood into the subcutaneous tissues under the

ligature mark. There was extra vasahar of blood in the

adjacent muscles of neck. Mark of abrasion present on the

neck size ½" linear long. Larynx and trachea congested and

contains frothy mucous. Genital organs normal. There was

defecation.

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 9 |17 2025:JHHC:31939-DB

He has opined the cause of death was due to asphyxia due to

strangulation. Time elapsed since death about 36 hours.

P.W.2 Etwa Oraon has deposed that on the date of

occurrence at about 07:00 - 07:30 a.m., he was going to discharge

nature's call and reached at the field of Amar Singh where he saw

a dead body covered with black bed sheet. He raised alarm then

several villagers assembled and information to Lohardaga Police

Station was also given. Thereafter, one dead body was also found

floating in the nearby well of Nanka Mian. Both the dead bodies

were taken by police. One dead body was lying on earth and his

neck was cut and another in the well was found both hands tied

from behind and mouth was gagged with some clothes. He has

also signed over the fardbeyan marked Ext.3. Both the dead

bodies were brought to Sadar Hospital, Lohardaga where in the

evening at about 03:04 p.m., the wives of both the deceased came

to hospital and identified their respective husbands. There is

nothing else in his evidence.

P.W.3 Harun Rashid has been declared hostile by the

prosecution and expressed no knowledge about the occurrence.

P.W.4 Laxmi Orain @ Chouthi has been declared hostile by

the prosecution. She has denied any statement before police.

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 10 |17 2025:JHHC:31939-DB

P.W.5 Arun Kumar Judicial Magistrate Class-I, has recorded

the statement under Section 164 Cr.P.C. of witnesses Munni

Orain, Mutu Devi, Laxmi Orain @ Chouthi which are marked as

Ext.5, Ext.5/1 and Ext.5/2 respectively.

P.W.7 Dr. S. Tuddu has proved the medical examination

report of one Mantu Devi W/o Fulchand Sah and found following

injuries :-

(i) Teeth - 14 x 14. Height - 5 feet. Weight - 40 kg.

Axillary over pubic hair found. Breast - Pendulum.

No external injury was found.

(ii) Internal Injuries :-

Valve swollen, vaginal bleeding present. Vagina admit

two finger loose. Microscopic examination

spermatozoa found in vagina. Sign of repeated coitus

present. Age about 18 years. Advised for x-ray. Vaginal

sperm sent for examination. Age of coitus within 72

hrs.

On the same day at 03:00 p.m., he examined Munni Uraon

W/o Mantoo Uraon and found following injuries :-

No external injury was found. On internal examination

valve swollen both sides. Vagina admits two finger easily.

Inner part of mucus membrane of the vagina and some are

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 11 |17 2025:JHHC:31939-DB

congested red in colour. On microscopic examination

supermom present. Sign of repealed coitus present.

P.W.6 Lalkrishna Kumar Nath Sahdev has deposed that

about three years ago on the occasion of Dussehra at about 08:00

- 08:30 p.m., he had gone to police station along with Bhaiya

Chandrapiyare Nath Sah (Mukhiya) where police officer told that

two murders have been occurred today and he has apprehended

the accused persons. The police officer also presented the accused

persons before them but they did not identify them. One of the

accused was said to be one Kuraishi but he has made no statement

before him. The police has taken signature on some paper of this

witness and nothing else.

P.W.8 S.I. Yadunandan Singh is the Investigating Officer of

this case. According to his evidence, on 30.09.1990, he was

posted as Officer-In-Charge of Lohardaga Police Station. The

charge of investigation of this case was taken from S.I. Yagendra

Nath. In this case, two ladies were raped and their respective

husbands were murdered by the miscreants. He recorded

statement of two ladies who were raped and also proceeded for

inspection of the place of occurrence. According to him, the place

of occurrence of this case is the field of Arvind Shah where rape

was committed with two ladies and their husbands were

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 12 |17 2025:JHHC:31939-DB

murdered. He found dead body of one Mutu Sao on the field and

there was mark of dragging the dead body and another dead body

was found in the well at some distance. He has further deposed

that near the place of occurrence, there was big piece of stone

wherein incident of rape took place and semen was also present

there and some semen was also found in the pieces of sari. He got

recorded statement of both victims of rape under Section 161

Cr.P.C. and prepared the inquest report of deceased persons

marked Ext.6 and Ext.6/1. He has also proved the seizure list as

Ext.8 and Ext.8/1. A khukhari was also received from accused

Nishar Kuraishi on the basis of his confessional statement and

seizure list was prepared (Ext.8/2). Fardbeyan of the informant

was recorded by S.I. Yogendra Razak which is marked as Ext.9

and formal F.I.R. as Ext.10.

In his cross-examination, he admits that the seized Khukhari

has not been produced before Court. He has also not seized the

pieces of sari and stone where mark of semen was found and the

said materials were not sent for chemical examination to F.S.L. He

has also not seized any sari of the victim ladies.

15. We have given anxious consideration to the aforesaid testimony

of witnesses examined in this case which reveals that the story

projected during investigation of the case by recording statement

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 13 |17 2025:JHHC:31939-DB

of three ladies namely Munni Orain, Mutu Devi and Laxmi Orain

@ Chouthi (P.W.4) under Section 164 Cr.P.C. stating inter alia

that the present appellants arrived at their home and attempted to

commit rape with them which was seen by their husbands,

therefore, the appellants have taken away the husbands of these

victims assaulting and dragging towards the place of occurrence

and killed them but out of above three witnesses only Laxmi

Orain @ Chauthi was examined as P.W.4 and she has been

declared hostile by the prosecution. Therefore, there remains no

evidence at all to convict the appellants for the offence under

Section 376 of the I.P.C. It further transpires that the witnesses of

facts examined in this case P.W.2 Etwa Oraon, P.W.3 Harun

Rashid, P.W.4 Laxmi Orain @ Chouthi and P.W.6 Lalkrishna

Kumar Nath Sahdev have stated nothing against the appellants

showing their involvement in any manner in causing the murder

of two deceased persons involved in this case. Although, there is

no doubt, as per postmortem report of the deceased persons, the

death was homicidal due to causing injuries by sharp cutting

weapons. The evidence of I.O. S.I. Yadunandan Singh (P.W.8)

goes to show that during investigation, he found cue that two

ladies were raped in presence of their respective husbands, who

have been murdered by the miscreants. He recorded the statement

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 14 |17 2025:JHHC:31939-DB

of those two ladies namely Mutu Devi and Munni Orain under

Section 161 Cr.P.C. as well as Section 164 Cr.P.C. by the Judicial

Magistrate. He also recorded confessional statement of accused

Nishar Kuraishi. The victims' sarees were also seized but not sent

to F.S.L. for chemical examination. The aforesaid materials

collected during investigation were the basis of submission of

charge-sheet against the appellants. The learned trial court has

also made the basis of conviction of appellants, the confessional

statement of appellant Nishar Kuraishi before police, khukhari

was recovered from him and seizure list was prepared marked as

Ext.8/2.

16. From perusal of impugned judgment, it is crystal clear that the

learned trial court has convicted the appellants only on the basis

of confessional statement of accused recorded by police and

statement of alleged victims of rape recorded under Section 164

Cr.P.C. Both the above evidences are inadmissible under law.

Admittedly, nothing has been discovered on the strength of

confessional statement of appellant showing his involvement in

the alleged crime. A statement recorded under Section 164 Cr.P.C.

of the witness has only corroborative value and cannot be treated

as substantive evidence rather the evidence of the witness whose

statement has been recorded under Section 164 Cr.P.C. must be

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 15 |17 2025:JHHC:31939-DB

accepted if he/she is examined during trial after subjecting

him/her to the cross-examination by the defence may be

considered as substantive evidence. In the instant case, the witness

P.W.4 Laxmi Orain @ Chouthi alone has been examined but

declared hostile by the prosecution. The rest of the witnesses

whose statement were recorded under Section 164 Cr.P.C. namely

Mutu Devi and Munni Orain have not been examined by the

prosecution, but the learned trial court has accepted their

statements recorded under Section 164 Cr.P.C. by P.W.5 Arun

Kumar, Judicial Magistrate Class-I, as substantive piece of

evidence. Therefore, the approach of the learned trial court is

absolutely unwarranted under law and the conviction of appellants

has been based upon inadmissible evidence. It is quite obvious

that if statement under Section 164 Cr.P.C. of Mutu Devi and

Munni Orain along with confessional statement of appellants is

excluded from consideration, there remains nothing to establish

the prosecution case as propounded during investigation.

17. In our considered view, the learned trial court has committed

serious error of law in recording the guilt of appellants only on the

basis of inadmissible materials. There is no direct or

circumstantial evidence adduced by the prosecution to prove the

charges levelled against the appellants beyond all reasonable

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 16 |17 2025:JHHC:31939-DB

doubts. Therefore, we find merits in this appeal. Accordingly,

impugned judgment and order of conviction and sentence of the

appellants is hereby set aside and these appeals are allowed. The

appellants are on bail. They are discharged from the liability of

their bail bonds and sureties are also discharged.

18. Let a copy of this judgment along with trial court record be sent

back to concerned trial court for information and needful.

19. Pending I.A., if any, stands disposed of.

(Rongon Mukhopadhyay, J.)

(Pradeep Kumar Srivastava, J.)

Jharkhand High Court, Ranchi Dated: 15/10/2025

Sachin / NAFR

Cr. Appeal (D.B.) Nos.204 of 2003 & 272 of 2003 P a g e 17 |17

 
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