Citation : 2024 Latest Caselaw 314 Ori
Judgement Date : 8 January, 2024
Signature Not Verified
Digitally Signed IN THE HIGH COURT OF ORISSA AT CUTTACK
Signed by: BASUDEV NAYAK
Designation: ASSISTANT REGISTRAR-CUM-SR.
SECRETARY JCRLA Nos.46 & 47 of 2011
Reason: Authentication
Location: HIGH COURT OF ORISSA : CUTTACK
Date: 08-Jan-2024 17:55:33 AND
CRLA No.664 of 2011
In the matter of Appeals under section 383 & 374 (2) of the
Code of Criminal Procedure, 1973 and from the judgment of
conviction and the order of sentence dated 29th March, 2011
passed by the learned Additional Sessions Judge, Rairangpur in
S.T. Case No.48 of 2010 (G.R. Case No.34 of 2010).
----
Lapa Purty .... Appellants
(In JCRLA No.46/2011)
Lodu @ Subash Khuntia
(In JCRLA No.47/2011)
Smt. Jambi Purty
(In CRLA No.664/2011)
-versus-
State of Orissa
(In all the Appeals) .... Respondent
Appeared in this case by Hybrid Arrangement (Virtual/Physical Mode):
For Appellants - Mr.B.K. Behera, Advocate (In all the Appeals)
For Respondent - Mr.P.K.Mohanty, Additional Standing Counsel (In all the Appeals) CORAM:
MR. JUSTICE D.DASH MR. JUSTICE G.SATAPATHY Date of Hearing : 03.01.2024 : Date of Judgment : 08.01.2024
JCRLA Nos.46 & 47 of 2011; and CRLA No.664 of 2011
D.Dash,J. The Appellants, in the above noted three Appeals, have
Designation: ASSISTANT REGISTRAR-CUM-SR. SECRETARY Reason: Authenticationfaced the trial in the Court of the learned Additional Sessions Location: HIGH COURT OF ORISSA : CUTTACK Date: 08-Jan-2024 17:55:33
Judge, Rairanghpur in S.T. Case No.48 of 2010 (G.R. Case No.34
of 2010) arising out of G.R. Case No.34 of 2010, T.C. No.465 of
2010 corresponding to Jamda P.S. Case No.4 of 2010 on the file of
the learned Sub-Divisional Judicial Magistrate (S.D.J.M.),
Rairangpur standing charged for commission of the offence
under sections 341/342/302/201/34 of the Indian Penal Code, 1860
(for short, 'the IPC').
The Trial Court has convicted all the Appellants (accused
persons) for committing the offences under section 302/201/34 of
the IPC. Accordingly, each of them has been sentenced to
undergo imprisonment for life and pay fine of Rs.2,000/- (Rupees
Two Thousand) in default to undergo rigorous imprisonment for
two (2) years for commission of the offence under section 302/34
of the IPC; and undergo to rigorous imprisonment for five (5)
years and pay fine of Rs.1000/- (Rupees One Thousand) in default
to undergo rigorous imprisonment for one (1) year for
commission of the offence under section 201/34 of the IPC.
In view of the above, we heard all these Appeals together
for their disposal by this common judgment.
2. Prosecution Case:-
On 27.01.2010 around 4.00 p.m., one Sagar Bage (Informant-
P.W.), who is a contractor and usually resides in Tatanagar
JCRLA Nos.46 & 47 of 2011; and CRLA No.664 of 2011
Digitally Signed received an information over telephone from his sister-in-law,
Designation: ASSISTANT REGISTRAR-CUM-SR. SECRETARY Reason: Authenticationnamely, Basi Bage (P.W.1) that on account of previous enmity, Location: HIGH COURT OF ORISSA : CUTTACK Date: 08-Jan-2024 17:55:33
accused Makar Purti (since dead) assaulted his father, namely,
Kanhu Bage and by tying took him from Hatbadra market to
Village-Sunamara keeping him confined in a house there.
On receiving the said information over telephone, the
Informant (P.W.2) rushed to Village-Sunamara and made enquiry
regarding the whereabout of his father (Kanhu Bage) from
accused Makar and his mother, who replied that his father had
been kept confined in their house but thereafter had gone
somewhere-else in the morning. The Informant (P.W.2) went for
search of his father (Kanhu) but did not trace him out. So, on
31.01.2010, he (P.W.2) lodged a written report with the Officer-in-
Charge of Jamda Police Station.
The O.I.C. (P.W.7) received the written report of the
(Informant-P.W.2) and treated the said report as FIR (Ext.1) and
upon registration of the case, took up the investigation.
3. In course of investigation, the Investigating Officer (I.O.-
P.W.7) examined the Informant (P.W.2). He having visited the
spot, prepared the spot map (Ext.2). Thereafter, he (P.W.7)
apprehended the accused persons and forwarded them in
custody to Court. On completion of the investigation, the I.O.
(P.W.7) submitted the Final Form placing these accused persons
JCRLA Nos.46 & 47 of 2011; and CRLA No.664 of 2011
Digitally Signed to face the Trial for commission of the offense under section
Designation: ASSISTANT REGISTRAR-CUM-SR. SECRETARY Reason: Authentication341/342/302/201/34 of the IPC. Location: HIGH COURT OF ORISSA : CUTTACK Date: 08-Jan-2024 17:55:33
4. Learned S.D.J.M., Rairanghpur, on receipt of the Final
Form, took cognizance of said offences and after observing the
formalities, committed the case to the Court of Sessions. That is
how the Trial commenced by framing the charge for the aforesaid
offences against these accused persons.
5. The prosecution, in support of its case, has examined in
total seven (7) witnesses during Trial. As already stated, the
informant who happens to be the son of the deceased is P.W.2.
P.Ws.1, 3, 4, 5 & 6 are the co-villagers. The I.O. of the case, at the
end, has come to the witness box as P.W.7.
Besides leading the evidence by examining the above
witnesses, the prosecution has also proved two documents which
have been admitted in evidence and marked Exts.1 to 2. Out of
those; important are the FIR (Ext.1); and the spot map (Ext.2).
6. The accused persons, having taken the plea of complete
denial and false implication, have not tendered any evidence in
support of such plea.
7. Mr. B.K. Behera, learned counsel for the Appellants
(accused persons) submitted that in the absence of any direct
evidence on record, the Trial Court simply, relying on the
JCRLA Nos.46 & 47 of 2011; and CRLA No.664 of 2011
Digitally Signed evidence of P.Ws.3, 4 & 5 that they had last seen the deceased in
Designation: ASSISTANT REGISTRAR-CUM-SR. SECRETARY Reason: Authenticationthe company of the accused persons, ought not to have based the Location: HIGH COURT OF ORISSA : CUTTACK Date: 08-Jan-2024 17:55:33
conviction against these accused persons holding them to be the
authors of the crime. He further submitted that even accepting
the evidence of P.Ws.3, 4 & 5, there cannot be a finding that the
accused persons had assaulted the deceased to death when the
dead body of the deceased has not been discovered at all and the
accused persons explain that the deceased, while under
confinement, escaped and remained traced. He submitted that
even though it is so held that they were seen together, the
complicity of these accused persons with the available evidence,
cannot be so held. In view of all these above, the judgment of
conviction and order of sentence, which are impugned in this
Appeal, cannot be sustained.
8. Mr.P.K. Mohanty, learned Additional Standing Counsel for
the Respondent-State, while supporting the finding of guilt
against these accused persons, as has been returned by the Trial
Court, submitted that the evidence of P.Ws.3, 4 & 5, being very
clear that they had seen the accused persons taking the deceased
to Village-Sunamara in a tying condition and the dead body even
though has not been recovered, that circumstance itself in the
absence of any explanation coming from the side of the accused
JCRLA Nos.46 & 47 of 2011; and CRLA No.664 of 2011
Digitally Signed persons is itself enough to hold the accused persons guilty of
Designation: ASSISTANT REGISTRAR-CUM-SR. SECRETARY Reason: Authenticationcommitting the murder of Kanhu Bage. Location: HIGH COURT OF ORISSA : CUTTACK Date: 08-Jan-2024 17:55:33
9. Keeping in view the submissions made, we have carefully
read the impugned judgment of conviction. We have also
extensively travelled through the depositions of the witnesses
(P.W.1 to P.W.7) and have perused the documents admitted in
evidence and marked as Ext.1 to Ext.2.
10. P.W.1 has stated that these accused persons took Kanhu
(deceased) to the house of Makar to Village-Sunamara. He then
says that Kanhu was murdered on the next day and, therefore, he
intimated the matter to the Informant (P.W.2). During cross-
examination, it has been said by him that sometimes, Kanhu
(deceased) was going to the house of accused-Makar.
It is stated by the Informant (P.W.2) that he was told by
P.W.1 that these accused persons took his father in a tying
condition from Hatbadra area to Village-Sunamara. He further
states that when he went to that village of the accused persons,
they told him that they had taken has father but there he (P.W.2)
he did not find his father. It is not the evidence of P.W.1 as to
where at which place he saw these accused persons taking Kanhu
(deceased) to the house of Makar of Village-Sunamara. It is also
not stated by him as to whether accused Makar was then among
JCRLA Nos.46 & 47 of 2011; and CRLA No.664 of 2011
Digitally Signed the accused persons. It be stated here that accused Makar, in view
Designation: ASSISTANT REGISTRAR-CUM-SR. SECRETARY Reason: Authenticationof his death, had not faced the trial. Location: HIGH COURT OF ORISSA : CUTTACK Date: 08-Jan-2024 17:55:33
The statement of P.W.1 thus appears to be vague when it is
also not stated by him as to what he did after seeing the incident.
His conduct does not appear to be normal that having seen the
accused persons taking Kanhu (deceased), he as usual not won't
even not ask any of them about the reason for doing so or to have
rushed to the village in informing others to rescue Kanhu or trek
all of them. It is also not stated by P.W.1 that he had seen the
accused persons while taking away Kanhu (deceased) and they
were assaulting him. But P.W.3 states about such assault, being
made by the accused persons upon Kanhu, while being taken
away, which is not the evidence of P.W.1. He is also not stating as
to where actually he saw that the accused persons were taking
Kanhu (deceased) and his silence is a conduct, which is certainly
to be adversely viewed. He is also not stating to have informed
anywhere about this or to have followed them or even to have
asked anything to them.
The evidence of P.W.4 also run in the same vein. Thus, it
appears that the evidence of P.W.3 and P.W.4 are quite cryptic
without the required further details. The evidence of the above
witnesses, according to us to the effect that they had seen these
accused persons taking Kanhu (deceased) with them cannot be
accepted as trustworthy.
JCRLA Nos.46 & 47 of 2011; and CRLA No.664 of 2011
Digitally Signed On a conspectus of analysis of the evidence hereinabove,
Designation: ASSISTANT REGISTRAR-CUM-SR. SECRETARY Reason: Authenticationwe find that the prosecution has not proved the charges against Location: HIGH COURT OF ORISSA : CUTTACK Date: 08-Jan-2024 17:55:33
these accused persons beyond reasonable doubt.
11. In the result, the Appeals are allowed. The judgment of
conviction and the order of sentence dated 29th March, 2011
passed by the learned Additional Sessions Judge, Rairangpur in
S.T. Case No.48 of 2010 (G.R. Case No.34 of 2010), are hereby set
aside.
Since all the Appellants, namely, Lapa Purty, Lodu @
Subash Khuntia and Smt. Jambi Purty are on bail, their bail bonds
shall stand discharged.
(D. Dash) Judge
G.Satapathy, J. I Agree.
(G.Satapathy) Judge
Basu
JCRLA Nos.46 & 47 of 2011; and CRLA No.664 of 2011
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!