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

Satyajit Mohapatra vs State Of Odisha
2025 Latest Caselaw 1523 Ori

Citation : 2025 Latest Caselaw 1523 Ori
Judgement Date : 22 July, 2025

Orissa High Court

Satyajit Mohapatra vs State Of Odisha on 22 July, 2025

Author: S.K. Sahoo
Bench: S.K. Sahoo
                                              IN THE HIGH COURT OF ORISSA, CUTTACK

                                                     Criminal Appeal No.252 of 1998

                                   An appeal from the judgment and order dated 26.09.1998
                                   passed by the Sessions Judge, Sundargarh in Sessions Trial
                                   No.47 of 1997.
                                                               ---------------------

                                        Satyajit Mohapatra                 .......             Appellant

                                                                      -Versus-

                                        State of Odisha                    .......             Respondent


                                              For Appellant:                  -      Mr. Akash Bhuyan
                                                                                     Advocate

                                              For Respondent:                 -      Mr. Sarat Ch. Pradhan
                                                                                     Addl. Standing Counsel


                                                     Criminal Appeal No.290 of 1998


                                        Bijaya Kumar Rout                  .......             Appellant


                                                                      -Versus-


                                        State of Odisha                    .......             Respondent


                                              For Appellant:                  -      Mr. Akash Bhuyan
                                                                                     Advocate

                                              For Respondent:                 -      Mr. Sarat Ch. Pradhan
Signature Not Verified
Digitally Signed
                                                                                     Addl. Standing Counsel
Signed by: SIPUN BEHERA
Designation: Senior Stenographer
Reason: Authentication
Location: HIGH COURT OF
ORISSA, CUTTACK
                                                               ---------------------
Date: 28-Jul-2025 10:52:51




                                   Criminal Appeal Nos.252 & 290 of 1998                         Page 1 of 29
        P R E S E N T:

                 THE HONOURABLE MR. JUSTICE S.K. SAHOO
                                               AND
          THE HONOURABLE MR. JUSTICE CHITTARANJAN DASH
       ---------------------------------------------------------------------------------------
                 Date of Hearing & Date of Judgment: 22.07.2025
       ---------------------------------------------------------------------------------------

By the Bench:         Satyajit Mohapatra and Jogeswar Suna were the

       appellants in Criminal Appeal No.252 of 1998 and Bijaya Kumar

       Rout and A. Jagadiswar Rao were the appellants in Criminal

       Appeal No.290 of 1998. Appellant Jogeswar Suna in Criminal

       Appeal No.252 of 1998 and appellant A. Jagadiswar Rao in

       Criminal Appeal No.290 of 1998 expired during the pendency of

       appeals and as such, as per order dated 10.09.2024, the criminal

       appeals have been directed to be abated in respect of those

       appellants. Thus Criminal Appeal No.252 of 1998 survives only in

       respect of appellant Satyajit Mohapatra and Criminal Appeal

       No.290 of 1998 survives only in respect of appellant Bijaya

       Kumar Rout.

                      All the four i.e. Satyajit Mohapatra, Jogeswar Suna,

       Bijaya Kumar Rout and A. Jagadiswar Rao faced trial in the Court

       of learned Sessions Judge, Sundargarh in Sessions Trial No.47 of

       1997 for the offence punishable under section 302 read with

       section 34 of the Indian Penal Code (hereafter „I.P.C.‟) on the


       Criminal Appeal Nos.252 & 290 of 1998                                    Page 2 of 29
 accusation that on 29.10.1996 at about 1.00 p.m. at Sundargarh

Bus Stand area, in front of Debasis Lodge, in furtherance of their

common intention, they committed the murder of Amiya Das

(hereinafter     „the    deceased‟).    The   appellants   were    also

additionally charged for the offence under section 307 read with

section 34 of the I.P.C. on the accusation of attempting to

commit murder of M.D. Suresh Purty (P.W.1), the informant in

the case and for the offences under sections 25/27 of the Arms

Act on the accusation that they were found in unlawful

possession of fire arms i.e. pistols and also they have used fire

arms i.e. pistols which resulted in the death of the deceased.

               The learned trial Court vide impugned judgment and

order dated 26.09.1998 found the appellants guilty of the

offences charged and sentenced each of them to undergo R.I. for

life for the offence under section 302 read with section 34 of the

Indian Penal Code, to undergo R.I. for seven years each for the

offence under section 307 read with section 34 of the Indian

Penal Code and both the sentences were directed to be run

concurrently. Appellants Bijaya Kumar Rout and A. Jagadiswar

Rao were also sentenced to undergo R.I. for a period of five

years each for the offence under section 27 of the Arms Act,

which was directed to run concurrently along with the sentences



Criminal Appeal Nos.252 & 290 of 1998                      Page 3 of 29
 awarded for the offence under sections 302/307/34 of the Indian

Penal Code.

Prosecution Case:

2.            The prosecution case, as per the oral report of P.W.1

M.D. Suresh Purty submitted before Bijaya Kumar Nayak

(P.W.18), S.I. of Police, Town P.S., Sundargarh on 29.10.1996,

while he was undergoing treatment in the District Headquarters

Hospital, Sundargarh, in short, is that he was the driver of the

vehicle of the deceased bearing registration no. OR-05A 1867.

On 27.10.1996 (Sunday) morning, he brought the deceased and

P.W.8 Ahindra Kumar Adhya in the car from Rourkela to

Sundargarh and both the deceased and P.W.8 stayed in room

no.32 of Debasis Lodge. They had come in connection with a

murder case to Sundargarh Court. On 28.10.1996, P.W.1 took

both of them to Sundargarh Court and after the Court work was

finished,    he   brought      them     back   to   Debasis   Lodge.    On

29.10.1996, again he took them to Sundargarh Court at about

10.00 a.m. and they returned to lodge at 12.00 noon and at

about 1.00 p.m., the deceased decided to return to Rourkela and

accordingly, P.W.1 brought the luggage from the room of the

lodge and loaded the same in the car and sat in the driver‟s seat.

At first, P.W.8 came and sat in the left side of rear seat and five



Criminal Appeal Nos.252 & 290 of 1998                          Page 4 of 29
 to seven minutes thereafter, the deceased came and he was

trying to sit to the right side of the rear seat and at that time,

someone suddenly fired gunshot at his right side chest and the

told, "you killed my father Ananta Rout so also killed my brother

and assisted in the acquittal of the culprits in that case. I am his

son. I will not spare to you." After such threatening words, they

again came to assault P.W.8 and when P.W.1 got down from the

car and came to the rescue of the deceased, he was caught hold

off by the appellant Bijaya Kumar Rout from his back. Out of the

three other culprits, who were there with the appellant Bijaya

Kumar Rout, one of them tried to kill P.W.1 and assaulted P.W.1

on his head by means of a sharp cutting weapon. At that time,

the deceased was shouting, "Bijaya Rout shot me. I am going to

die. Please save me". When the persons of the locality rushed

near the car, the culprits fled away leaving their car bearing

registration no. OR-E 510 as the driver was not there in the car

and he had left the car seeing the incident for which the culprits

finding no other alternative, ran towards Rourkela road. The

people congregated at the spot and someone in his car took the

deceased as well as the informant (P.W.1) to the hospital, but by

the time they reached at the hospital, the deceased had already

expired and there was bleeding injury from his chest and from



Criminal Appeal Nos.252 & 290 of 1998                    Page 5 of 29
 the back. It is further stated in the first information report that in

connection with the murder case of the father of appellant Bijaya

Kumar Rout, there was hostility between the parties and for such

reason, the incident took place. The dead body of the deceased

was lying on the varandah of the hospital. It is stated that four

persons participated in the crime and one of them was appellant

Bijay Kumar Rout.

              On the basis of the oral report submitted by P.W.1,

P.W.18 (I.O.) reduced the same into writing and sent the same

to the I.I.C. for its registration and accordingly, the I.I.C.

registered Sundargarh Town P.S. Case No.120 dated 29.10.1996

under sections 302/307/34 of the Indian Penal Code and sections

25/27 of the Arms Act against the appellant Bijaya Kumar Rout

and three others.

              The     I.I.C.   directed   P.W.18   to   continue    the

investigation and accordingly, P.W.18 proceeded to the spot for

apprehending the accused persons directing the constable U.N.

Laria (P.W.14) to guard the dead body of the deceased. On

reaching at the spot, he came to know that the S.P. and other

police officers and public were chasing the accused persons and

accordingly, he proceeded in the same direction and in course of

chase, P.W.18 apprehended the appellants at different parts of



Criminal Appeal Nos.252 & 290 of 1998                      Page 6 of 29
 the Subalaya Jungle at about 2.45 p.m. and brought them to the

hospital. He held inquest over the dead body of the deceased

and prepared the inquest report vide Ext.3. P.W.18 then

dispatched the dead body of the deceased for post mortem

examination, examined the witnesses including P.W.1, the

informant, who is also an injured in the case and was undergoing

treatment in the hospital.          The statements of the appellants

Bijaya Kumar Rout, A. Jagadiswar Rao, Satyajit Mohapatra and

Jogeswar Rao were recorded under section 27 of the Evidence

Act as per Exts.19/1, 20/1, 21/1 & 22/1 respectively. As per the

statement of appellant Bijaya Kumar Rout, one pistol (country

made) was seized from Subalaya Jungle containing one empty

cartridge in its barrel, one country made six chamber revolver

(M.O.III) containing one empty cartridge and two numbers of life

cartridges in its chamber, one life cartridge of pistol having a

firing pin mark and other life cartridge of a pistol containing no

sign of firing pin mark as per seizure list Ext.23/1. On the basis

of the statement of appellant A. Jagadiswar Rao and at his

instance, one country made pistol with white wooden grip

(M.O.IV) containing one life cartridge was recovered from inside

the bush as per the seizure list Ext.24/1. Similarly, on the basis

of the statement of appellant Jogeswar Suna and at his instance,



Criminal Appeal Nos.252 & 290 of 1998                     Page 7 of 29
 one plastic yellow handle barber razor (M.O.V) and one spring

knife with a handle of red and black print (M.O.VI) were

recovered inside the bush and seized as per seizure list Ext.25/1.

Similarly, on the basis of the statement of appellant Satyajit

Mohapatra and at his instance being led by him, one iron Bhujali

fitted with a wooden handle (M.O.I) was seized from inside the

bush leading towards Rourkela as per seizure list Ext.26/1.

P.W.18 seized one Ambassador Car bearing registration no.OR-

E-510 in front of Debasis Lodge as per seizure list Ext.4. On

29.10.1996, P.W.18 sent the appellants Bijaya Kumar Rout, A.

Jagadiswar      Rao     and    Jogeswar       Suna   for   their   medical

examination.      P.W.18      also   seized   Ambassador     Car   bearing

registration no.OR-05A 1867 of the deceased as per seizure list

Ext.6/1. P.W.18 sent requisition to D.F.S.L., Rourkela for

deputing a Scientific Officer to come to the police station to

examine the seized cars, the spot and the weapons of offence

and he also seized one bullet of a pistol after being produced by

one constable from the doctor having collected from the dead

body of the deceased as per seizure list Ext.7/2. P.W.18 sent the

bullet (M.O.IX) and wearing apparels of the deceased i.e. shirt

(M.O.VII) and banion (M.O.VIII) to the R.F.S.L., Sambalpur for

examination through Court. Thereafter, P.W.18 forwarded the



Criminal Appeal Nos.252 & 290 of 1998                          Page 8 of 29
 appellants to the Court on 30.10.1996. On 31.10.1996, P.W.18

made a prayer to the learned S.D.J.M., Sundargarh to conduct

T.I. parade in respect of the appellants. He also seized the

register of customers i.e. entry and exit of the Debasis Lodge

vide Ext.5. P.W.18 seized the Bhujali (M.O.I) and sent the same

to the doctor for examination and opinion and on the same day,

he received the injury reports of the appellants, who were sent

for their medical examination. P.W.18 sent the seized articles to

R.F.S.L., Sambalpur through learned S.D.J.M., Sundargarh for

examination and received the C.E. report vide Ext.32. P.W.18

released the seized vehicle in the zima of one Surendra Das as

per Zimanama Ext.33. After receipt of post mortem examination

report, P.W.18 made a query to the doctor regarding possibility

of the injury by bullet shot noticed on the deceased. P.W.18 also

released the seized vehicle (OR-E 510) in the zima of P.W.15 as

per Zimanama Ext.34 and released the register of Debasis Lodge

in zima of P.W.4 as per Zimanama Ext.35 and he received the

sanction order of the District Magistrate to prosecute the

appellants     under     the    Arms    Act   and   on   completion     of

investigation, he submitted charge sheet against the appellants

on 24.01.1997.




Criminal Appeal Nos.252 & 290 of 1998                        Page 9 of 29
 Framing of Charges:

3.            After submission of charge sheet, following due

procedure, the case was committed to the Court of Session

where the learned trial Court framed charges as aforesaid and

since the accused persons pleaded not guilty and claimed to be

tried, the sessions trial procedure was resorted to prove their

guilt.

Prosecution Witnesses, Exhibits & Material Objects:

4.            In order to prove its case, the prosecution examined

as many as eighteen witnesses.

              P.W.1 M.D. Suresh Pusty is the informant in the case

and he is an eye witness to the occurrence. He supported the

prosecution case.

              P.W.2 Kunu Tripathy is a hearsay witness and P.W.5

Srimanta Kumar Panda is a post-occurrence witness. They partly

supported the prosecution case for which they were declared

hostile by the prosecution.

              P.W.3 Soumen Barik is a witness to the inquest over

the dead body of the deceased Amiya Das as per inquest report

marked as Ext.3.

              P.W.4 Shaktipada Jena & P.W.17 Suresh Chandra

Prusty are the witnesses to the seizure of one Ambassador car



Criminal Appeal Nos.252 & 290 of 1998                  Page 10 of 29
 bearing registration no.OR-E 510 and one register of the Debasis

lodge vide Exts.4 & 5 respectively.

              P.W.6 Viku Oram was the Gramarakhi of Sundargarh

Town P.S. He is a witness to the seizure of one gold ring, pant

and shirt as per seizure list Ext.7.

              P.W.7 Raju Ghasi & P.W.9 Pradeep Kumar Sahu are

the witnesses to the seizure of one shirt and one banion of

deceased as per seizure list Ext.2.

              P.W.8 Ahindra Kumar Adhya is an Advocate, who had

been to the Court of Sessions Judge, Sundargarh in connection

with a case matter along with the deceased. He is an eye witness

to the occurrence and supported the prosecution case.

              P.W.10      Gopal     Chandra   Patnaik,   the    S.D.J.M.,

Sundargarh conducted test identification parade in respect of the

appellants inside the Headquarters District Jail, Sunargarh and

proved his report vide Ext.9.

              P.W.11 Dr. Manorama Satapathy was the Asst.

Surgeon attached to Dist. Headquarters Hospital, Sundargarh,

who examined P.W.1 and proved her report vide Ext.12. She

also proved her opinion report vide Ext.13.

              P.W.12     Dillip   Kumar   Mishra   was   the    Assistant

Surgeon attached to District Headquarters Hospital, Sundargarh,



Criminal Appeal Nos.252 & 290 of 1998                          Page 11 of 29
 who conducted post mortem over the dead body of the deceased

Amiya Das and proved his report vide Ext.14.

              P.W.13 Prasanta Kumar Pradhan was the Scientific

Officer   attached      to   District   Forensic   Science   Laboratory,

Rourkela, who submitted his report vide Ext.16 after taking

photographs of the chance finger prints found on the body of the

car bearing registration no.OR-05A 1867 and also took the finger

prints of all the appellants and sent it to the Director of Finger

Print Expert, Bhubaneswar for comparison. He also examined the

seized fire arm, cartridges and advised the I.O. to send it to

Director, RFSL, Sambalpur for ballistic examination. He proved

his reports vide Exts.17 & 18.

              P.W.14 Udayanath Laria was the constable attached

to Town P.S. Sundargarh, who escorted the dead body of the

deceased Amiya Das for post mortem examination and after the

post mortem was over, he brought the wearing apparels of the

deceased and produced it before P.W.18. He is a witness of the

seizure of one full shirt, one banion, one full pant and a chadi of

deceased as per seizure list Ext.7/2.

              P.W.15 Birsa Oram and P.W.16 Pradeep Kumar Sahu

pleaded their ignorance about the case for which they were

declared hostile by the prosecution.



Criminal Appeal Nos.252 & 290 of 1998                        Page 12 of 29
               P.W.18 Bijaya Kumar Nayak was the Sub-Inspector

of Police attached to Town police station, Sundargarh and he is

the Investigating Officer in the case.

              The prosecution exhibited thirty nine documents.

Ext.1 is the F.I.R., Ext.2 is the seizure list in respect of one shirt

and ganji of P.W.1, Ext.3 is the inquest report, Ext.4 is the

seizure list in respect of one car bearing regd. No.OR-E 510,

Ext.5 is the seizure list in respect of register of one Debasis

Lodge, Ext.6/1 is the seizure list in respect of one car bearing

regd. No.OR-15A 1867, Ext.7/2 is the seizure list in respect of

one gold ring, pant and shirt of deceased, Ext.8 is the S.R.

summons issued to P.W.1, Ext.9 is the T.I. parade report, Ext.10

is the statement of P.W.15 recorded under section 164 Cr.P.C.

by P.W.10, Ext.11 is the statement of Ranjan Kumar Das

recorded under section 164 Cr.P.C. by P.W.10, Ext.12 is the

injury report submitted by P.W.11, Ext.13 is the opinion report of

P.W.11, Ext.14 is the post mortem report, Ext.15 is the query

report of P.W.18, Ext.15/1 is the report of P.W.12, Ext.16 is the

spot visit report of P.W.13, Exts.17 & 18 are the examination

reports of P.W.13, Ext.19/1 is the confessional statement of

appellant Bijaya Kumar Rout, Ext.20/1 is the confessional

statement of appellant A. Jagadiswar Rao, Ext.21/1 is the



Criminal Appeal Nos.252 & 290 of 1998                     Page 13 of 29
 confessional statement of appellant Satyajit Mohapatra, Ext.22/1

confessional statement of appellant Jogeswar Suna, Ext.23/1 is

the seizure list in respect of M.O.II and M.O.III, Ext.24/1 is the

seizure list in respect of M.O.IV, Ext.25/1 is the seizure list in

respect of M.O.V and M.O.VI. Ext.26/1 is the seizure list in

respect of M.O.I, Ext.27 is the dead body challan, Ext.28 is the

command certificate, Ext.29 is the copy of V.H.F. message,

Ext.30, Ext.33, Ext.34 & 35 are the Zimanamas, Ext.31 is the

office copy of forwarding report of S.D.J.M., Sundargarh, Ext.32

Chemical Examiner‟s report, Ext.36 is the sanction order, Ext.37

is the statement of P.W.15 recorded under section 164 Cr.P.C.,

Ext.38 is the statement of P.W.16 recorded under section 164

Cr.P.C. and Ext.39 is the report of finger print expert.

              The prosecution also proved nine material objects.

M.O.I is the bhujali, M.O.II is the revolver, M.O.III and M.O.IV

are the pistols, M.O.V is the razor, M.O.VI is the spring knife,

M.O.VII is the shirt, M.O.VIII is the banian and M.O.IX is the

bullet.

Defence Plea:

5.            The defence plea of the appellants is of complete

denial to the prosecution case. The appellant Satyajit Mohapatra

took a specific stand in his 313 Cr.P.C. statement that while he


Criminal Appeal Nos.252 & 290 of 1998                      Page 14 of 29
 was returning from tuition at about 9.00 p.m. on 29.10.1996 at

Rourkela, he was caught and brought by the police and he could

not assign any reason why he had been implicated in this case.

Similarly, the appellant Bijaya Kumar Rout took a stand in his

313 Cr.P.C. statement that he was taken to the hospital where

P.W.1 was undergoing treatment and therefore, P.W.1 could be

able to identify him in the T.I. parade. He also took a stand that

while he was in his house at Rourkela, he was brought in the

night of 29.10.1996 and falsely implicated in the case as his

father was not pulling on well with the deceased Amiya Das. He

also took another stand that the deceased was one of the

accused in the murder case of his father and after his acquittal

from that case, he was killed by somebody but the police instead

of apprehending the real killer, implicated him in the case.

Findings of the Trial Court:

6.            The learned trial Court after assessing the oral as

well as documentary evidence available on record, came to hold

that the deceased had died a homicidal death and considering

the evidence of the eye witnesses to the occurrence i.e. P.W.1 so

also P.W.8 and the identification made by P.W.1 in the T.I.

parade, which was conducted by P.W.10 and the leading to

discovery of the weapons of offences, found the appellants guilty


Criminal Appeal Nos.252 & 290 of 1998                   Page 15 of 29
 of the offences charged under sections 302/307/34 of the Indian

Penal Code and the appellant Bijaya Kumar Rout along with A.

Jagadiswar Rao were additionally found guilty under section 27

of the Arms Act.

Contentions of the parties:

7.            Mr. Akash Bhuyan, learned counsel appearing for the

appellants in both the appeals argued that so far as the appellant

Satyajit Mohapatra in Criminal Appeal No.252 of 1998 is

concerned, there is absolutely no material on record against him

relating to his involvement in the crime. Neither his name finds

place in the first information report as an accused nor he has

been identified in the T.I. parade nor have any of the two eye

witnesses uttered his name at the time of identification in Court.

The only material available on record against the appellant

Satyajit Mohapatra is that, at his instance, Bhujali (M.O.I) was

recovered by the I.O. (P.W.18), which on chemical examination

was found to be containing human blood but the grouping could

not be ascertained as it has been deteriorated and no link

between the seizure of Bhujali (M.O.I) and the crime was

established and therefore, the conviction of appellant Satyajit

Mohapatra is not sustainable in the eyes of law. He further

argued that so far as the appellant Bijaya Kumar Rout is


Criminal Appeal Nos.252 & 290 of 1998                  Page 16 of 29
 concerned, the learned trial Court has mainly relied upon the

evidence of P.W.1 but the specific defence plea is that the said

appellant was shown to P.W.1 before the T.I. parade and

therefore, the test identification parade conducted by P.W.10 lost

all its sanctity and the learned trial Court should not have relied

upon the same. Learned counsel further argued that it is a fit

case where benefit of doubt should be extended in favour of the

appellant.

              Mr. Sarat Chandra Pradhan, learned Addl. Standing

Counsel appearing for the State of Odisha, on the other hand,

supported the impugned judgment and argued that not only the

name of appellant Bijaya Kumar Rout finds place in the first

information report as the deceased uttered his name to be his

assailant, which can be used as dying declaration but also he

was identified in the T.I. parade so also in Court by P.W.1 and

the link of appellant Satyajit Mohapatra with the crime has been

established with the recovery of iron Bhujali fitted with wooden

handle (M.O.I) at his instance from inside the bush, which was

used in the crime and therefore, it is not a case to interfere with

the impugned judgment and order of conviction and as such the

appeals should be dismissed.




Criminal Appeal Nos.252 & 290 of 1998                   Page 17 of 29
 Whether the deceased met with a homicidal death?:

8.            Adverting to the contentions raised by the learned

counsel for the respective parties, let us first examine the

evidence     on   record     as   to    how   far   the   prosecution   has

successfully proved that the deceased met with a homicidal

death.

              P.W.12 conducted the post mortem examination over

the dead body of the deceased Amiya Das on 29.10.1996 in

District Headquarters Hospital, Sundargarh and he has noticed

the following injuries:

              External injuries:

              "i. There was one entry wound lacerated in
              nature of the size of 1.5 c.m. x 5 c.m. x chest
              cavity, 2 c.ms. medial to the right nipple of the
              chest. The margins of the wound were inverted.
              Blood coming out from the wound on movement
              of the body;


              ii. There was one exist wound which was
              lacerated of the size of 7.5 c.m. x 2 c.m. x chest
              cavity over the back on the left side 2" posterior
              to the mid posterior axillary line. The margins of
              the wound were everted and blood was coming
              out of the wound on movement of the body.
              Upon opening the chest, the whole chest cavity
              was found to be filled with fluid blood. There


Criminal Appeal Nos.252 & 290 of 1998                           Page 18 of 29
               was fracture of the fourth rib interiorly on the
              right side corresponding to wound no.1 and
              bone chips were present under the wound. The
              right auricle of the heart was lacerated and also
              the left ventricle of the heart was lacerated.
              Both the chambers of the heart were empty. The
              left lung was lacerated at the lower lobe region.
              There was also fracture of the 7th rib at the back
              on the left side corresponding to injury no.2.
              Multiple bone fragments were present below the
              wound. There was laceration of the adjacent
              muscle near the wound no.2. All the abdominal
              visceras were intact and normal. The stomach
              was full of food particle. The bladder was empty.
              The scalp, skull and vertebra were intact and
              normal. The brain and spinal cord were intact
              and normal."

              The doctor opined the cause of death was due to

shock and hemorrhage due to injury to the vital organs like heart

and lungs due to fire arm injury. He further opined that all the

injuries were ante mortem in nature and sufficient to cause

death in ordinary course of nature. He proved the post mortem

examination report vide Ext.14.

              The I.O. (P.W.18) also made a query to the doctor

(P.W.12) regarding the possibility of the injuries of the deceased

by the bullet and the doctor (P.W.12) has opined that the



Criminal Appeal Nos.252 & 290 of 1998                     Page 19 of 29
 injuries were possible by bullet and proved the query report vide

Ext.15/1.

              Nothing has been brought in the cross-examination

to demolish the evidence of P.W.12. In fact, learned counsel for

the appellants has not challenged the findings arrived at by the

doctor (P.W.12) in his post mortem report (Ext.14).

              In view of the post mortem report (Ext.14), inquest

report (Ext.3) and the evidence of the doctor (P.W.12) so also

eye witnesses account, we are of the humble view that the

learned trial Court has rightly came to the conclusion that the

deceased met with a homicidal death.

Assessment of evidence of eye witnesses P.W.1 and

P.W.8:

9.            The two star witnesses examined on behalf of the

prosecution are P.W.1 M. D. Suresh Purty, the informant of the

case and P.W.8 Ahindra Kumar Adhya and they are the eye

witnesses to the occurrence.

              P.W.1, the informant has stated in his evidence that

he had taken the deceased and P.W.8 in a car to Debasis Lodge

and then from Debasis Lodge to Court premises and he was

staying in room no.35 of the Debasis Lodge and on the date of



Criminal Appeal Nos.252 & 290 of 1998                  Page 20 of 29
 occurrence, he was sitting in the driver‟s seat inside the car and

P.W.8 was sitting in the rear seat in the left side and deceased

came from the lodge to the left side of the car and when P.W.8

told him to sit in the right side, the deceased was going to sit on

the right side and at that point of time, somebody fired on the

chest of the deceased and he found that the appellant Bijaya

Kumar Rout was standing and fired on the chest of the deceased

by a revolver. At that time, the deceased shouting "MAA LO

MOTE BANCHAO, BIJAYA ROUT MOTE GULI MARILA" and then

the appellant Bijaya Kumar Rout assaulted the deceased on his

head by the revolver on the left side. He further stated that

when he caught hold of appellant Bijaya Kumar Rout, the

appellant A. Jagadiswar Rao dealt Bhujali (M.O.I) blow on his

head and when at that point of time, other persons came

running to the scene of occurrence, on seeing them, the accused

persons left the place and went near the car. He further stated

that the appellant Bijaya Kumar Rout told him that "MO BAPA KU

MARITHILA, MORA BHAI KU MAREI DELA, COURT RE MUDULA

MANANKU KHALAS KAREI DELA, MU TARA PUA BIJAYA ROUT, MU

TATE CHHADIBI NAHIN" and at that point of time, the driver of

the car in which the appellant Bijaya Kumar Rout had come was

not there and he had gone somewhere and the accused persons



Criminal Appeal Nos.252 & 290 of 1998                   Page 21 of 29
 ran towards Rourkela. He further stated that T.I. parade was

conducted in which he identified the appellant Bijaya Kumar Rout

so also the appellant A. Jagadiswar Rao. He also identified them

in Court.

              In the cross-examination, P.W.1 has stated that

appellant Bijay Kumar Rout fired bullet from the revolver keeping

it on the chest of the deceased who was standing close to the car

door. He further stated that he did not know the appellant Bijay

Kumar       Rout   or   Satyajit    Mohapatra   earlier   prior   to   the

occurrence. He further stated that there were many shops near

the place of occurrence, however no shopkeeper or outsider

came to the place of occurrence. He further stated that many

outsiders came to the place of occurrence before he was shifted

to the hospital. He further stated that he saw the accused

persons on the day of occurrence and thereafter he saw them in

the T.I. Parade and thereafter in Court on the date of deposition.

He stated that he had not given the description and features of

the accused persons who had taken part in the occurrence in his

F.I.R. and statement.

              Coming to the evidence of P.W.8, he has stated

about the occurrence but he stated that he did not know any of

the appellants and he has not even participated in the T.I.


Criminal Appeal Nos.252 & 290 of 1998                         Page 22 of 29
 parade. The prosecution has offered no explanation as to why he

was not taken as an identifying witness to identify the suspects.

Therefore, from his evidence though it is proved that an

occurrence had taken place on 29.10.1996 at about 1.00 p.m. in

front of Debasis Lodge and the deceased sustained fire arm

injury so also P.W.1 sustained injuries on his person by a sharp

cutting weapon but the identity of the culprits has not been

established from his evidence.

Appellant Satyajit Mohapatra (CRA No.252 of 1998):

10.          The appellant Satyajit Mohapatra in CRA No.252 of

1998 was found guilty under sections 302/307/34 of I.P.C.

              The evidence of P.W.1 is completely silent against

him. Neither has he stated anything against appellant Satyajit

Mohapatra in the F.I.R. nor in his evidence. P.W.1 was examined

by the doctor (P.W.11), who has noticed one incised wound of

size 4" x 1" x 1" fracturing the outer table of the right parietal

bone in its whole length transversely near the parietal suture and

opined the injury to be grievous in nature and it could have been

possible by sharp cutting weapon. The police sent one iron

Bhujali (M.O.I) for her opinion regarding possibility of the injury




Criminal Appeal Nos.252 & 290 of 1998                   Page 23 of 29
 sustained by P.W.1 by such weapon and P.W.11 has given her

opinion in affirmative.

              Therefore, the presence of P.W.1 on the scene of

occurrence cannot be doubted as he is an injured witness.

However, when none of the two eye witnesses have implicated

the appellant Satyajit Mohapatra in connection with the crime

and though he was placed in the T.I. parade but not identified

and even the deceased had not uttered his name in the dying

declaration at the spot and the only evidence available against

him is the seizure of Bhujali (M.O.I) at his instance as deposed

to by the I.O. (P.W.18) and from the said Bhujali (M.O.I), though

human blood was found but the grouping could not be

ascertained due to deterioration, in view of such evidence on

record, we are of the humble view that since the prosecution has

failed to establish any link between the seizure of Bhujali (M.O.I)

with the crime in question, on the basis of such evidence, the

learned trial Court should not have convicted the appellant under

sections 302/307/34 of the I.P.C.

              Most peculiarly, the learned trial Court while arriving

at the conclusion of the guilt against the appellant Satyajit

Mohapatra,      has    held   that      when   the   Bhujali   (M.O.I)   was

recovered at the instance of the appellant Satyajit Mohapatra


Criminal Appeal Nos.252 & 290 of 1998                            Page 24 of 29
 and the evidence of P.W.1 disclosed that he was assaulted with

M.O.I by the appellant A. Jagadiswar Rao, the same can only be

considered to be a mistake committed on confusion and as such,

no serious notice of the same can be given. We are not inclined

to accept such reasoning assigned by the learned trial Court

inasmuch as P.W.1 was there at a close distance from the

assailant and identified his assailant to be the appellant A.

Jagadiswar      Rao    and    he   has   also   identified   appellant   A.

Jagadiswar in the T.I. parade and also in Court during trial and

therefore, the learned trial Court seems to have made out a third

case by convicting the appellant Satyajit Mohapatra.

              We are of the humble view that the conviction of the

appellant Satyajit Mohapatra under sections 302/307/34 of the

I.P.C. in absence of any cogent material on record is not

sustainable in the eyes of law and accordingly, the same is liable

to be set aside and as such, he is acquitted of all the charges.

Appellant Bijaya Kumar Rout (CRA No.290 of 1998):

11.           The appellant Bijaya Kumar Rout in CRA No.290 of

1998 was found guilty under sections 302/307/34 I.P.C. read

with section 27 of the Arms Act.




Criminal Appeal Nos.252 & 290 of 1998                          Page 25 of 29
               Apart from the fact that P.W.1 has named him in the

F.I.R. on the basis of dying declaration made by the deceased,

he also identified him in the T.I. parade so also in Court while

deposing and his evidence that the bullet shot was fired by the

appellant Bijaya Kumar Rout is getting corroboration from the

medical     evidence     adduced        by   the   doctor   (P.W.12),     who

conducted the post mortem examination. At his instance, the

revolver (M.O.II) and the bullets were seized. The contention of

the learned counsel for the appellants that appellant Bijaya

Kumar Rout was shown to P.W.1 in the hospital for which he

could be able to identify him in T.I. Parade, is based on no

evidence     rather     P.W.1     specifically     stated   in   the    cross-

examination that after the occurrence, he saw the appellant in

the T.I. Parade and then on the date of deposition in Court which

rules out showing the appellant to him in the hospital. We are of

the humble view that the learned trial Court has rightly found

him guilty under section 302/307/34 of the I.P.C. so also under

section 27 of the Arms Act is quite justified. The submission of

the learned counsel for the appellants that other persons present

in the scene of occurrence have not been examined to depose

that the appellant participated in the crime, cannot be a ground

to disbelieve the evidence of P.W.1 as it is quality of evidence



Criminal Appeal Nos.252 & 290 of 1998                             Page 26 of 29
 and not quantity of evidence which is material. Quantity of

evidence was never considered to be a test for deciding a

criminal trial and the emphasis of Courts is always on quality of

evidence. Section 134 of the Evidence Act does not provide for

any particular number of witnesses for proving any fact and it

would be permissible for the Court to record a finding regarding

any particular aspect of the prosecution case on the evidence of

a solitary witness, if his evidence is found to be credible, reliable,

in tune with the case of the prosecution and inspires implicit

confidence. The testimony of a sole witness must be confidence-

inspiring and beyond suspicion, thus, leaving no doubt in the

mind of the Court. Moreover, testimony of the injured witness

stands on a higher pedestal than other witnesses and reliance

should be placed on it unless there are strong grounds for

rejection of his evidence. In view of the foregoing discussions,

we have no hesitation to accept the evidence of P.W.1, the

injured eye witness as truthful to convict the appellant Bijaya

Kumar Rout.

Conclusion:

12.           In the result, Criminal Appeal No.252 of 1998 in

respect of appellant Satyajit Mohapatra is allowed. The appellant

Satyajit Mohapatra is acquitted of the charges under sections


Criminal Appeal Nos.252 & 290 of 1998                     Page 27 of 29
 302/307/34 of the Indian Penal Code. The appellant, who is on

bail by order of the Court, is hereby discharged from liability of

the bail bonds and the surety bonds shall also stand cancelled.

              Criminal Appeal No.290 of 1998 is dismissed. The

conviction of the appellant Bijaya Kumar Rout under section

302/307/34 of the Indian Penal Code and section 27 of the Arms

Act and the sentence passed thereunder stands confirmed. The

appellant was directed to be released on bail vide order dated

20.01.2004 in Misc. Case No.174 of 2003. His bail bonds and

surety bonds stand cancelled. He shall surrender before the

learned trial Court within fifteen days from today to serve out the

sentence awarded by the learned trial Court which is confirmed

by us, failing which, the learned trial Court shall take appropriate

steps for his arrest and send him to judicial custody.

              The trial Court records with a copy of this judgment

be sent down to the Court concerned forthwith for information

and compliance.

              Before parting with the case, we would like to put on

record our appreciation to Mr. Akash Bhuyan, Advocate for both

the appellants rendering his valuable help and assistance

towards arriving at the decision above mentioned. This Court




Criminal Appeal Nos.252 & 290 of 1998                    Page 28 of 29
 also appreciates the valuable help and assistance provided by

Mr. Sarat Chandra Pradhan, Addl. Standing Counsel.




                                           .................................
                                                 S.K. Sahoo, J.

....................................... Chittaranjan Dash, J.

Orissa High Court, Cuttack. The 22nd July 2025/Sipun/Rajesh

 
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