Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Muskan Khatoon @ Mustari Khatoon vs The State Of Jharkhand
2025 Latest Caselaw 5658 Jhar

Citation : 2025 Latest Caselaw 5658 Jhar
Judgement Date : 10 September, 2025

Jharkhand High Court

Muskan Khatoon @ Mustari Khatoon vs The State Of Jharkhand on 10 September, 2025

Author: Rongon Mukhopadhyay
Bench: Rongon Mukhopadhyay
IN THE HIGH COURT OF JHARKHAND AT RANCHI
         Cr. Appeal (DB) No. 421 of 2025

Muskan Khatoon @ Mustari Khatoon, aged about 23 years, Daughter of Raju Sheikh, resident of Hirna, P.O. & P.S. - Deoghar Town, District - Deoghar. ..... Appellant Versus The State of Jharkhand ..... Respondent WITH Cr. Appeal (DB) No. 267 of 2025

Subhas Chandra Das, aged about 25 years, son of Shiv Charan Das, resident of Kenmankathi, P.O. & P.S. - Jasidih, District - Deoghar, Jharkhand. ..... Appellant Versus The State of Jharkhand ..... Respondent WITH Cr. Appeal (DB) No. 469 of 2025

Shubhum Kumar Singh @ Shivam Kumar Singh @ Shivam @ Shbham Singh, aged about 23 years, Son of Vijay Singh @ Ajay Kumar Singh, resident of Near Pagla Baba Ashram, P.O. & P.S. - Jasidih, District - Deoghar. ..... Appellant Versus The State of Jharkhand ..... Respondent WITH Cr. Appeal (DB) No. 500 of 2025

Devanand Ishar, aged about 20 years, son of Rajkumar Ishar @ Raj Kumar Iswar, resident of Simariya Pathriya, P.O. and P.S. - Pathargawana, District - Godda, Jharkhand. ..... Appellant Versus The State of Jharkhand ..... Respondent WITH Cr. Appeal (DB) No. 533 of 2025

Md. Ajmal Ansari @ Md. Ajmen Ansari, aged about 26years, son of Md. Rajak Mian, resident of Village - Gosaidih, P.O. & P.S. - Jasidih, District - Deoghar. ..... Appellant Versus The State of Jharkhand ..... Respondent ---------

CORAM: HON'BLE MR. JUSTICE RONGON MUKHOPADHYAY HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA

--------

For the Appellant(s) : Mr. Ankit Kumar, Advocate.

[In Cr.A.(DB) No. 421/25, 469/25] Mr. Arvind Kr. Choudhary, Advocate.

[In Cr.A.(DB) No. 267/25, 500/25, 533/25] For the State : Mrs. Vandana Bharti, A.P.P. [In Cr.A.(DB) No. 421/25, 469/25, 267/25] Mr. Rajneesh Vardhan, A.P.P. [In Cr.A.(DB) No. 500/25, 533/25] For the Informant : Mr. Jitendra S. Singh, Advocate.

Mr. Sudhansu Kumar Deo, Advocate.

[In all cases]

---------

th Order No. 06/Dated: 10 September, 2025

I.A. No. 7732/2025 in Cr.A.(DB) No. 421/2025, I.A. No. 8256/2025 in Cr.A.(DB) No. 267/2025, I.A. No. 7733/2025 in Cr.A.(DB) No. 469/2025, I.A. No. 9857/2025 in Cr.A.(DB) No. 500/2025 & I.A. No. 8301/2025 in Cr.A.(DB) No. 533/2025.

1. Heard Mr. Ankit Kumar, learned counsel for the appellants in Cr. A. (DB) No. 421/2025 and Cr. A. (DB) No. 469/2025; Mr. Arvind Kumar Choudhary, learned counsel for the appellants in Cr. A. (DB) No. 267/2025, Cr. A. (DB) No. 500/2025 and Cr. A. (DB) No. 533/2025; and Mrs. Vandana Bharti and Mr. Rajneesh Vardhan, learned A.P.Ps. as well as Mr. Jitendra S. Singh and Mr. Sudhansu Kumar Deo, learned counsel for the informant.

2. All these interlocutory applications have been preferred by the respective appellants for grant of bail to them during the pendency of these appeals.

3. The appellants have been convicted for the offences punishable under Sections 302/34, 201/34, 120 (B) of the I.P.C. and have been sentenced to undergo R.I. for life along with fine of Rs. 10,000/- each for the offence under Section 302/120B of the I.P.C.

4. It has been alleged that the son of the informant had gone to meet his grandmother at Gidhni. On 08.08.2020, a call was received on the mobile of the informant, in which a ransom of Rs. 1.00 crore was demanded.

5. It has been submitted by Mr. Ankit Kumar, learned counsel for the appellants in Cr. A. (DB) No. 421/2025 and Cr. A. (DB) No. 469/2025 that the appellants have been convicted only on the basis of suspicion. It has been submitted that the confessional statements of two of the co-convicts namely, Subhas Chandra Das and Saroj Das were recorded after the recovery of dead body of the son of the informant. It has further been submitted that there are no eye witnesses to the occurrence and only on the basis of the confessional statements as well as the call detail report, the appellants have been convicted.

6. Similar submission has been advanced by Mr. Arvind Kumar Choudhary, learned counsel appearing for the appellants in rest of the cases, though he has stressed much on Exhibit-7, which is confessional statement of Subhas Chandra Das, who is appellant in Cr.A.(DB) No. 267/2025 while submitting that though there is tampering in the confessional statement, but even it is accepted, it would transpire that the confessional statement was recorded on 11.08.2020 at 4:35 hours while the dead body was recovered on 10.08.2020 at mid night and the inquest report was prepared in the Sadar Hospital on 11.08.2020 at 12.05 A.M.

7. Mr. Jitendra S. Singh assisted by Mr. Sudhashu Kumar Deo, learned counsel for the informant has opposed the prayer for bail of all the appellants and has referred to the evidence of P.W.-8, which has been enumerated in the impugned judgment while submitting that on the confessional statement of Subhas Chandra Das and Saroj Das, the dead body of the son of the informant was recovered from the bank

of the river and the Scorpio vehicle which was used in the kidnapping was also seized.

8. Learned counsel has submitted that so far Muskan Khatoon (appellant in Cr.A. (DB) No. 421/2025) is concerned, she was hiding in Madhupur, which has come in the evidence of the witnesses and after her arrest, she has confessed.

9. Learned counsel has copiously referred to the evidence of P.W.- 8 which also relates to the call details of the other co-convicts, who have filed the applications for bail and which includes the confessional statement as well as the call details in order to substantiate his submission that all the appellants in conspiracy and in concert with each other had committed the murder of son of the informant.

10. Mr. Arvind Kumar Chaudhary, learned counsel for the appellant in Cr. A.(DB) No. 267/2025 has submitted that all the appellants were on bail during trial and so far as recovery of Scorpio Vehicle is concerned, three persons were found boarded on the vehicle, but none of the three persons have been examined by the prosecution.

11. Mrs. Vandana Bharti and Mr. Rajneesh Vardhan, learned APPs have referred to the objection affidavit while submitting that Muskan Khatoon (appellant in Cr.A. (DB) No. 421/2025) runs a gang and therefore, it would not be feasible to admit the said appellant and other appellants on bail.

12. From the arguments advanced by learned counsel for the respective parties, it transpires that admittedly there are no eye witnesses of the occurrence and only on the basis of certain circumstances, the appellants have been convicted. So far as the evidence of P.W.-8 is concerned, which has much been stressed upon by the learned counsel for the informant, it appears from Exhibit-7,

which is the confessional statement of Subhas Chandra Das that the recovery of dead body was effected prior to the recording of the confessional statement of Subhas Chandra Das. As regards the recovery of Scorpio vehicle, which was said to have been used in the abduction of the victim, the persons who were present in the vehicle admittedly have not been examined.

13. On consideration of the above, we are inclined to allow the interlocutory applications preferred by the respective appellants.

14. Accordingly, during the pendency of these appeals, all the appellants, named above, are directed to be released on bail on furnishing bail bond of Rs. 10,000/- (Rupees Ten Thousand only) each with two sureties of the like amount each, to the satisfaction of learned Additional Sessions Judge-III, Deoghar in S.T. No. 06 of 2021.

15. I.A. No. 7732/2025 in Cr.A.(DB) No. 421/2025, I.A. No. 8256/2025 in Cr.A.(DB) No. 267/2025, I.A. No. 7733/2025 in Cr.A.(DB) No. 469/2025, I.A. No. 9857/2025 in Cr.A.(DB) No. 500/2025 and I.A. No. 8301/2025 in Cr.A.(DB) No. 533/2025 stand disposed of.

(Rongon Mukhopadhyay, J.)

(Pradeep Kumar Srivastava, J.) Sunil/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter