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

(1) Bhusan Sahu (Dead) vs State Of Odisha
2026 Latest Caselaw 1300 Ori

Citation : 2026 Latest Caselaw 1300 Ori
Judgement Date : 12 February, 2026

[Cites 17, Cited by 0]

Orissa High Court

(1) Bhusan Sahu (Dead) vs State Of Odisha on 12 February, 2026

Author: Sashikanta Mishra
Bench: Sashikanta Mishra
       IN THE HIGH COURT OF ORISSA AT CUTTACK


                       CRA No.209 of 1999

    (From the judgment and order dated 26.7.1999 passed by
    learned Addl. Sessions Judge, Jharsuguda in S.T. Case
    No.94/3 of 1993-99)


         (1) Bhusan Sahu (dead)
         (2) Rambabu Sahu                   ...       Appellants


                                 -versus-
        State of Odisha                     ...       Respondent



     Advocates appeared in the case through hybrid mode:


        For Appellants                  : Ms.Agnisikha Ray,
                                          Advocate

                                 -versus-
        For Respondent
                                            : Mr. Debaraj Mohanty,
                                                A.G.A.
     ---------------------------------------------------------------------------
                               CORAM:
THE HONOURABLE MR. JUSTICE MANASH RANJAN PATHAK

THE HONOURABLE MR. JUSTICE SASHIKANTA MISHRA

                               JUDGMENT

12.2.2026

Sashikanta Mishra,J. The appellants question the correctness of

judgment dated 26.7.1999 passed by learned Addl.

Sessions Judge, Jharsuguda in S.T. case No.94/3 of 1993-

99 whereby they were convicted for the offence punishable

under Section 302 I.P.C. and sentenced to undergo

rigorous imprisonment for life.

2. Prosecution case, briefly stated, is that on 6.8.1992 at

about 9.00 P.M., while the informant Sighasan Yadav was

returning home after supplying milk to one Maheswar, the

owner of Satya Vijay Hotel, Jharsuguda in his factory, he

went to the said hotel near the Station Square to collect

money. While he was returning after collecting money, he

saw several persons gathered near Prince Hotel. When

Rambabu Sahu saw him, he said 'MARA A MADORCHOOD

KU'. Hearing this, accused Bhusan Sahu, Trilok Yadav,

Sudarsan Yadav, Muna Yadav and other Ghasia persons,

whom he could not identify, chased him. They caught hold

of him in front of Tiwari Hotel (Jalpan) and severely

assaulted him. Triloknath Yadav assaulted him with a

bhujali on his left elbow and left leg causing bleeding

injuries and thereafter, they left the spot. When the

informant was returning home, he saw Satyendra, a

resident of his Pada, coming on Scooter to whom he said

that the assailants had assaulted him with bhujali and

requested him to give him a lift. Satyendra took him to his

home and from there took him to the hospital, where he

was treated. The assailants had also shot Srinivas, a

resident of his Pada, who was also treated in the hospital.

While being treated at Jharsuguda hospital, the informant

orally submitted the complaint to the OIC of Jharsuguda

P.S., which was reduced to writing. Subsequently,

Jharsuguda P.S. Case No.142/1992 was registered under

Sections 341/324/326/294 of IPC and Section 27 of the

Arms Act and investigation commenced. In course of

investigation, the statements of the witnesses including

that of the informant and the other injured Srinivas, were

recorded. Since the condition of Srinivas subsequently

became critical, his dying declaration was also recorded.

Soon thereafter, Srinivas succumbed to his injuries. Upon

completion of investigation, charge sheet was submitted

against the present accused persons under Sections

147/148/324/307/302/149 of IPC, Section 27 Arms Act

and Section 9B of the Indian Explosives Act.

3. The plea of the accused persons was of denial and of

false implication.

4. To bring home the charges, prosecution examined

twenty witnesses and proved twenty-three documents.

Defence did not adduce any evidence, either oral or

documentary.

5. Learned Sessions Judge found that the evidence of

P.Ws.7 to 12 is material to the case, they being eye-

witnesses to the occurrence. As such, their evidence was

meticulously analyzed and found to be consistent and in

corroboration of each other.

6. The defence arguments with regard to contradictions

were brushed aside as inconsequential. The medical

evidence was found to corroborate the ocular evidence. As

regards the dying declaration, the prosecution projected

two statements, one marked Ext-7 being recorded by the

treating doctor and the other, Ext-19, the statement

recorded by the I.O. under Section 161 of Cr.P.C. Though

there was some discrepancy in both statements as regards

the names of the assailants, the trial Court felt persuaded

to accept both as the same was fully consistent with the

eye-witnesses' accounts. On such evidence and findings

based thereon, the trial Court held the charges proved

against the accused persons under Section 302 of I.P.C.

and therefore convicted them. As regards sentence, the

trial Court, after hearing the convicts, imposed

imprisonment for life. Be it noted that another accused,

who faced trial with the present appellants namely, Triloki

Yadav for assaulting the informant was convicted under

Section 324 of I.P.C. and was sentenced to rigorous

imprisonment for there months. Being aggrieved, the

appellants namely, Bhusan Sahu and Rambabu Sahu have

filed the present appeal.

7. Heard Ms. A. Ray, learned counsel for the accused-

appellants and Mr. Debaraj Mohanty, learned Addl.

Government Advocate for the State.

8. Before delving into the rival contentions of the parties,

we feel it proper to analyze the evidence independently. As

already stated, P.Ws.7 to 12 are eye witnesses. We have

carefully perused their deposition. As regards the

occurrence, we find that it is the consistent case of all

these witnesses that they had seen both the accused

persons firing at Srinibas Yadav (deceased), causing bullet

injury on his abdomen and right leg. There is consistency

as regards the place of occurrence i.e. near Prince Hotel

and Durga Mandap as also the weapons used by the

assailants. It is stated by them that accused Bhusan was

holding a small gun while Rambabu Sahu was holding a

pistol. Their testimonies are well supported by medical

evidence i.e. of P.Ws.4, 5 and 6 as also the injury report

Ext-8. Two dying declarations have been pressed into

service, one purporting to be a statement recorded under

Section 161 Cr.P.C. by the I.O. (Ext-19) and the other,

recorded by the doctor (Ext-7). Learned counsel for the

appellants has raised serious objections in this regard,

which we shall advert to later. But it ex facie appears that

there is cogent evidence through eye witness accounts

showing the complicity of the accused persons with the

crime, which is what the trial Court has held.

9. Coming to the defence objections, Ms. Ray has

assailed the impugned judgment on the following grounds;

(i) There is suppression of F.I.R. and the F.I.R. marked

Ext- 11 is manufactured.

(ii)     There is delay in lodging of F.I.R.

(iii)    Independent witnesses have not been examined.

(iv)     The evidence of the eye witnesses is contradictory to

each other.

(v)      Two dying declarations vide Exts-7 and 19 are

doubtful.

(vi)     The ballistic test report disproves     the case of

prosecution.

(vii) There is evidence of enmity between the accused

persons and the so-called eye witnesses for which their

version becomes interested.

10. Per contra, Mr. Debaraj Mohanty, learned Addl.

Government Advocate, submits that the objections raised

are not strong enough to demolish the direct evidence

available in the case through the version of the eye

witnesses. All eye witnesses have consistently deposed

about the presence of the accused persons at the spot, the

weapons used by them, the injuries sustained by the

deceased resulting in his death etc. There may be minor

contradictions, but the Trial Court has rightly brushed

aside the same as the witnesses being examined more than

five years after the occurrence cannot be expected to

render versions of the occurrence parrot-like and with

precision.

11. Coming to the grounds raised by Ms. Ray as noted

above, it is argued that according to the informant

(P.W.10), he submitted report orally to the police at the

hospital and that he signed on it after it was reduced to

writing and he gave his signature thereon. Said F.I.R. is

marked Ext-11. There is, however, evidence on record of

the OIC that after receiving information about the firing, he

made a Station Diary Entry and directed the S.I - A.C.

Rana to take up investigation. The time of lodging of F.I.R.

has not been mentioned in the formal F.I.R., but it

mentions that it was received at the spot. This, according

to Ms. Ray, implies that Ext-11 was manufactured and the

earlier F.I.R. was suppressed. On the above context, Ms.

Ray relies on a judgment of the Supreme Court passed in

the case of Nand Lal and Ors. v. The State of

Chhattisgarh.1

12. Mr. Debaraj Mohanty submits that the informant

(P.W.10) clearly deposed that he orally lodged the report

when police came to the hospital where he was being

treated. This was subsequently reduced to writing and the

case was registered.

13. After going through the materials on record, including

the F.I.R. marked Ext-11 and the deposition of informant

(P.W.10), we are satisfied that there is no material worth

the name to hold that Ext-11 is a manufactured document.

P.W.10 categorically stated that when police came to the

hospital, he gave the report orally and after it was written

and read over to him, he put his signature. He also

identified his signature on the F.I.R. (Ext.11/1). The

2023 LiveLaw (SC) 186

contention of Ms. Ray is therefore, untenable. The case law

cited by her is distinguishable on facts and hence, not

applicable.

14. As regards delay, Ms. Ray contends that though

P.W.10 says that he lodged the F.I.R. orally in the hospital

on 6.8.1992, which was registered on 07.8.1992 at 10.30

A.M. yet investigation had already begun prior to that. Mr.

Mohanty submits that investigation had commenced

basing on the oral report and therefore, it cannot be said

that there was any delay.

15. We are of the view that there is no evidence to show

that there was delay in lodging of the F.I.R. inasmuch as

the occurrence took place around 9.30 P.M. while the oral

report was submitted at 11 P.M. at the hospital itself. It

was as prompt as it could be. True, it was registered on the

next day at 10.30 A.M. but then delay in registration of the

F.I.R. is not the same thing as delay in lodging F.I.R. We

therefore, do not accept the contention of Ms. Ray in this

regard.

16. Ms. Ray has contended that the occurrence,

according to prosecution, having taken place in a public

place, it was incumbent upon the prosecution to examine

the nearby shop owners or at least the owners of the hotel.

Mr. Mohanty would submit that the I.O. has explained in

his evidence why he could not examine any independent

witness because none came forward to talk about the

occurrence. This plea was raised by the defence also during

trial. The trial Court held, and according to us rightly so,

that the nearby shop owners did not come forward to speak

about the occurrence before the I.O. out of fear. This is a

very natural reaction. It would have assumed significance

had there been no direct evidence, but not so in a case as

the present one, where there are eye-witnesses to the

occurrence.

17. Ms. Ray has pointed out some contradictions in the

statements of P.Ws.8 to 12. Mr. Mohanty, on the other

hand, fairly submits that there are some contradictions but

the same are not material enough to discard their

testimonies altogether.

18. We have also noticed certain discrepancies in the

statements of the witnesses. For instance, P.W.8 stated

that the accused persons first started pelting stones and

thereafter Ram went to the Durga Mandap with a gun and

Bhusan was holding a pistol whereas P.W.9, stated that his

brother P.W.8 came to the spot with a cycle and stood near

them and when they wanted to go near Prince Hotel, stones

and brickbats were pelted at them. Thereafter, Ram went to

Durga Mandap and Bhusan was standing near the Prince

Hotel. P.W.9 stated that he, P.W.8 and others came out of

Ananda Bhawan, but P.W.8 never said anything about it.

P.W.9 also did not say that Srinivas came there by his

cycle and stood near them. P.W.10 has not stated anything

about the firing of the gun and pistol by the accused

persons and admitted that he came to know about it only

in the hospital. These are minor contradictions which the

trial Court has rightly brushed aside as the witnesses

being basically illiterate persons were deposing more than

five years after the occurrence. It is but natural for them to

be a big sketchy in their description of the occurrence,

where, leaving out minor details can only be expected. If

the core of their testimony is found to be consistent and

reliable, these minor contradictions would have no

consequence.

19. Ms. Ray has forcefully argued that the findings of the

trial Court basing on the two dying declarations are

entirely untenable. She submits that the first dying

declaration was recorded by P.W.17, the JSI and marked

Ext-19. He admitted in cross-examination that the

condition of the deceased was serious when he arrived and

that he had not taken any permission from the doctor to

examine him. The doctor (P.W.20) stated that when the

deceased was admitted to the hospital, his condition was

serious for which he was referred to VSS MCH, Burla. He

also stated that he had received requisition to record the

dying declaration but as the patient was not in a fit

condition, he was not able to record it. Therefore, the

statement recorded under Ext-19 cannot be relied upon.

As regards the other dying declaration recorded vide Ext-7,

the doctor (P.W.5) clearly admitted that the condition of the

patient was critical and that he had been administered

certain injections. Ms. Ray points out that Ext-7 was not

recorded in question-answer format and the exact

statement given by the deceased has not been mentioned

verbatim. Moreover, in the subsequent statement, the

deceased stated about the involvement of some other

persons as opposed to his own statement recorded vide

Ext-19. In the above context, Ms. Ray relies on a judgment

of the Supreme Court passed in the case of Irfan@ Naka

v. The State of Uttar Pradesh.2

20. Mr. Mohanty, on the other hand, would submit that

there is no discrepancy in the evidence at all for the reason

that on the first occasion (Ext-19), the condition of the

deceased was critical for which the Police Officer thought it

proper to question him about the case. Since he clearly

mentions the names of the appellants as being the

assailants and subsequently died, it has to be treated as a

dying declaration. As regards the other discrepancy pointed

out in respect of Ext-7, Mr. Mohanty would argue that the

2023 LiveLaw (SC) 698

deceased had clearly mentioned the name of accused

Bhusan and Puranbabu, who is also known as Rambabu

Sahu as per the evidence of P.W.9.

21. A dying declaration is a statement given by a person

who is apprehending death. It is an exception to hearsay

rule and is therefore, relevant as per Section 32 of the

Indian Evidence Act. There is no dispute that the deceased

having received gunshot injuries was in a serious

condition. The Police Officer therefore, thought it proper to

record his statement, which according to us, was the right

thing to do at that point of time. Though it is not stated

that the deceased was apprehending death, yet the same is

not sine qua non for his statement to be treated as a dying

declaration in view of the proximity of the time of recording

of the said statement (Ext-19) and of his death which was

on 10.8.1992. It is well settled that unlike the English Law,

Section 32 does not require that the dying declaration

would be admissible in evidence only when the same is

made in expectation of death. Reference in this regard may

be had to the judgment of the Supreme Court in the case of

B. Shashikala v. State of A.P.3. It is also well settled

that for a statement to be treated as a dying declaration, it

must relate to the cause of his death or to any of the

circumstances of the transaction which resulted in his

death. Reference in this regard may be had to the judgment

of the Supreme Court in the case of Jayendra

Saraswathi Swamigal v. State of T.N.4. In the first

statement (Ext-19) the deceased clearly named the

assailants (present appellants) as having fired at him. This

is enough. So far as the other statement is concerned, the

same was recorded by the doctor (P.W.5) in presence of

another doctor who was of course not examined. We do not

accept the objection that the same was not recorded in a

question-answer format. According to our considered view,

form is not important, substance is. As regards the

discrepancy in the name of the assailants in Ext-7, we find

that the trial Court has also addressed the point correctly.

The name of Bhusan finds place in both the statements.

The name of one Puranbabu is also mentioned. P.W.9 in

his statement has stated that Rambabu is also known as

(2004) 13 SCC 249

(2005) 2 SCC 13

Puranbabu, which has gone unchallenged in cross-

examination. The name of one Shyambabu has been

mentioned only to be discarded by the trial Court and

according to us, rightly so. Thus barring this single

discrepancy, there is nothing to disbelieve the dying

declaration vide Ext-7, which is consistent with Ext-19.

22. Ms. Ray has forcefully argued that the ballistic report

being contrary to the prosecution case, the finding of guilt

could not have been arrived at. Mr. Mohanty would submit

that in a case resting on direct evidence, the ballistic

evidence cannot assume any significance. We have perused

the ballistic report marked Ext-18. It does not support the

case of the prosecution. The person conducting the ballistic

test was not examined, but then this would go down as a

lapse in investigation, if at all and nothing more. In any

case, it is well settled that non-examination of the ballistic

expert on the face of direct evidence cannot be fatal to the

case of prosecution as held by the Supreme Court in the

case of Gurcharan Singh v. State of Punjab5. As regards

1962 SCC OnLine SC 42

the mismatch between the ballistic report and the

prosecution case, all that can be reasonably interfered

therefrom is that possibly the actual weapons used in the

occurrence were not recovered or sent for examination. It

could have been lapse in investigation also. Even

otherwise, it is well settled that when there is direct and

acceptable eye witness version of the crime, merely

because of mismatch between the ballistic report and the

gun/bullets recovered, the eye witness account cannot be

rejected. Such a view was taken by the Supreme Court in

the case of Rakesh v. State of U.P.6

23. Ms. Ray argues that there is clear evidence that on

the same day of occurrence a case was registered against

P.Ws.8 to 12 and they were facing trial in a Sessions Case

under Sections 148/336 and 426 of .P.C. They are

supporters of Dhirendra Singh while the accused persons

are supporters of Meena Singh between whom there is a

land dispute pending. Ms. Ray therefore, argues that the

evidence of these witnesses ought to be disbelieved as they

(2021) 7 SCC 188.

are interested. In the above context, Ms. Ray relies on a

judgment of the Supreme Court passed in the case of Nand

Lal (Supra).

24. Mr. Mohanty, on the other hand, would argue that

enmity is treated as a double-edged weapon and as per the

settled position of law, the interested witnesses cannot be

expected to blame a person not connected with the crime

and thereby allow the actual offender to go scot free.

25. We find that the trial Court has addressed this issue

meticulously and took the view as raised by Mr. Mohanty

referred above. We are also of the view that only because

the witnesses could be said to have some interest in the

matter cannot and does not mean that they were shielding

the real offender. Even otherwise, when the deceased

himself has identified the assailants, the version of these

witnesses only goes to corroborate such statement.

26. Thus, we find that none of the grounds urged to

challenge the impugned judgment are valid enough to

persuade us to take a different view than what was taken

by the trial Court. On the other hand, we have carefully

gone through the impugned judgment and the evidence on

record to be independently satisfied that the trial Court has

recorded the conviction correctly. We are therefore, not

persuaded to interfere with the impugned judgment and

sentence.

27. In the result, the appeal fails and is therefore,

dismissed. The accused-appellants being on bail, their bail

bonds be cancelled and they be taken to custody forthwith

to serve the sentence imposed.

.......................................... Sashikanta Mishra, J.

Manash Ranjan Pathak, J.

........................................... (Manash Ranjan Pathak,J.)

Designation: A.D.R.-cum-Addl. Principal Secretary Reason: Authentication Ashok Kumar Behera Location: High Court of Orissa, Cuttack Date: 12-Feb-2026 16:19:37

 
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