Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Surendranath Sahoo @ Tuna vs State Of Orissa
2026 Latest Caselaw 2621 Ori

Citation : 2026 Latest Caselaw 2621 Ori
Judgement Date : 19 March, 2026

[Cites 10, Cited by 0]

Orissa High Court

Surendranath Sahoo @ Tuna vs State Of Orissa on 19 March, 2026

Author: Sashikanta Mishra
Bench: Sashikanta Mishra
             IN THE HIGH COURT OF ORISSA AT CUTTACK
                         CRA No. 182 of 2001 &
                          CRA No. 166 of 2001

      (From the judgment and order dated 13.08.2001 passed by
      learned Addl. Sessions Judge, Jeypore in S.T. Case No.
      38/99)

AFR   CRA No. 182 of 2001
      Surendranath Sahoo @ Tuna            ....       Appellant

                                -Versus-

      State of Orissa                      .....      Respondent

      CRA No. 166 of 2001
      (1) K. Balaji Achary
      (2) K. Maleswar Achary               ....       Appellants

                                -Versus-

      State of Orissa                      .....      Respondent

      Advocate(s) appeared in this case through hybrid mode:
      For Appellant(s)    :   Mr. Azad Keshari Dash, Advocate
                              [ in CRA No. 182 of 2001]

                              Mr. Sudipto Panda, Advocate
                              [ in CRA No. 166 of 2001]

      For Respondent(s) :    Mr. Debaraj Mohanty,
                            Addl. Government Advocate
      __________________________________________________________




                                                        Page 1 of 25
         CORAM:

        THE HONOURABLE MR. JUSTICE MANASH RANJAN PATHAK

        THE HONOURABLE MR. JUSTICE SASHIKANTA MISHRA


        Date of Hearing : 12.03.2026 :: Date of Judgment: 19.03.2026




SASHIKANTA MISHRA, J.

The appellant, Surendranath Sahu @ Tuna in CRA

No. 182 of 2001 faced trial in ST Case No.38 of 1999 in the

Court of learned Addl. Sessions Judge, Jeypore for

committing the offence under Sections 302/394/201 of

IPC. The appellants, K. Balaji Achary and K. Maleswar

Achary in CRA No. 166 of 2001 faced trial in the

aforementioned case under Sections 414/34 of IPC.

2. By judgment dated 13.08.2001, accused

Surendranath Sahu was convicted under Sections

302/394/201 of IPC and sentenced to undergo

imprisonment for life and to pay a fine of Rs.2000/-, in

default, to undergo RI for another year for the offence

under Section 302 IPC and to undergo RI for 5 years for

the offence under Sections 394/201 IPC. All such

sentences were directed to run concurrently. Accused K.

Maleswar Achary and K. Balaji Achary were convicted

under Section 414 IPC and sentenced to undergo RI for 2

years each, and to pay a fine of Rs.2000/- each, in default,

to undergo RI for six months.

3. Prosecution case, briefly stated, is as follows:

The deceased Rekhamani Panda, aged about 70

years used to reside in her son Arun Kumar Panda's house

at Bikramnagar in Jeypore. On 09.09.1998, she left home

for her elder son's house at Bariniput at about 1 p.m. by

stating that she would take a rickshaw. On 13.09.1998

morning, her said elder son, namely Siba Prasasd Panda

came to take his mother (deceased) to his home. Hearing

this, family members of Arun Kumar Panda were surprised

and started searching for the deceased in friends' and

relatives' houses. Since her whereabouts could not be

traced, a missing report was lodged by Arun Kumar Panda

at Town P.S., Jeypore on 14.09.1998. It was stated that

while leaving home, the deceased was carrying her pension

book, some clothes in a plastic bag, cash of Rs.4,000/- and

had worn several gold ornaments. It was further stated in

the report that having regard to the valuable gold

ornaments worn by her, as also the cash carried by her,

some antisocial or a rickshaw puller may have committed

some untoward act. Two days later, i.e., on 16th September,

1998, a dead body in a gunny bag was found floating in the

main canal of upper Kolab Dam Project near Minaguda

under Borigumma Police Station limits. The staff of

Borigumma P.S. along with sons of the deceased arrived

there. The gunny bag was fished out from the canal and

was opened. The sons of the deceased identified the dead

body as being that of their mother. The OIC of Borigumma

P.S. drew a plain paper FIR alleging that some unknown

person had murdered the victim lady, took away her gold

ornaments and after concealing the dead body in the

gunny bag with proper stitching, had thrown it in the canal

water with the intent of causing disappearance of evidence.

On such FIR, PS Case No.99 of 1998 was registered

under Sections 302/201/394 IPC, followed by

investigation. In course of investigation, the investigating

officer found that on the date of occurrence the deceased

had tried to hire a rickshaw to Bariniput but accused

Surendranath Sahu, who owned a pan shop in that street,

assured to help her board a bus to Bariniput as the same

would be cheaper. He then took the deceased to his house

where he killed her, robbed her valuables and put her dead

body in a gunny bag. Later, with the help of a rickshaw

puller he carried the dead body to the canal, threw the

same in the water as also the plastic bag containing the

personal belongings of the deceased. Later, with the help of

K. Maleswar Achary he melted the gold ornaments and

with the help of K. Balaji Achary he sold the purified gold

to another person. He was thus, arrested and while in

police custody, he led to the discovery of the workshop

where the gold was melted and purified and also the place

of concealment of the plastic basg. Upon completion of

investigation, charge sheet was submitted against the

accused persons.

4. Accused Surendranath Sahoo took the plea of

denial and false implication.

5. The other two accused persons, while admitting

that they had melted gold belonging to K. Balaji Achary

had sold it to K. Dharma Rao for their financial

requirement.

6. To prove its case, prosecution examined 19

witnesses and exhibited 20 documents. Besides,

prosecution also proved 10 material objects. The defence,

on the other hand, examined 7 witnesses and exhibited one

document.

7. The trial Court, noting the absence of direct

evidence of the crime examined the circumstances arising

out of the evidence relied upon by the prosecution to prove

its case against the accused persons. The evidence of the

son of the deceased, P.W.-7, who had lodged the missing

report, was heavily relied upon by the trial Court as

proving the fact that the deceased had left home for

Bariniput at about 1 p.m. on 09.09.1998 wearing several

gold ornaments and carrying cash with her but she never

reached Bariniput. His evidence was found to be

corroborated by the daughters-in-law of the deceased-

P.Ws. 17 and 18. The trial Court further relied upon the

evidence of P.Ws. 8 and 9, who were related to the landlord

of the accused and who had seen the deceased in the

company of the accused on the fateful day. The trial Court

then relied upon the evidence of the rickshaw puller, P.W.-

12. Even though he turned hostile, he admitted to have

implicated the accused in his statement before the I.O.

under Section 161 of Cr.P.C. and before the Magistrate

under Section 164 of Cr.P.C. Further, relying upon the

evidence relating to seizure of personal belongings of the

deceased and the evidence of the witnesses to the

disclosure statement, the trial Court held the same as an

important circumstance pointing towards guilt of the

accused. Since the evidence, according to the trial Court,

revealed that the other two accused persons were involved

in melting and purchasing the gold ornaments of the

deceased at the instance of the accused, they were also

held guilty. Taking note of the autopsy surgeon's opinion, it

was held that the death was homicidal in nature. Since the

gold ornaments of the deceased were found to have been

taken by the accused, Surendranath, the motive of the

crime was held to be robbery. The trial Court, on analysis

of the entire evidence found 11 incriminating

circumstances to have been conclusively established,

which taken together formed a strong chain pointing

towards the guilt of the accused. The accused persons were

thus, convicted and sentenced as already stated

hereinbefore.

8. Heard Mr. Azad Keshari Dash, learned counsel

appearing for the accused- Surendranath Sahoo (CRA

No.182 of 2001); Mr. Sudipto Panda, learned counsel

appearing for accused- K. Balaji Achari and K. Maleswar

Achari (CRA No. 166 of 2001) and Mr. Debraj Mohanty,

learned Addl. Government Advocate for the State.

9. Mr. A.K. Dash assails the impugned judgment

on the following grounds:

(i) Though P.W.-7 described each individual

ornament worn by the deceased including its

weight at the time of leaving the house, he was

not present when the deceased actually left the

house for which his evidence in this regard

should not have been accepted by the trial court.

Furthermore, the daughters-in-law of the

deceased, PWs 17 and 18 who were present

when the deceased left home did not specify the

ornaments which creates a doubt.

ii) The so-called seizure of the gold locket and

ear tops from the housed of the co-accused on

20.09.1998 by the I.O. cannot be accepted in

view of his admission that he had not put them

in sealed cover had retained them with him till

15.12.1998.

(iii) On the above ground also, the so-called TI

parade of the ornaments loses its value.

(iv) The last-seen theory projected by the

prosecution through the evidence of PWs 8 and

9 cannot be accepted in view of the huge gap

between the time when they allegedly saw the

deceased and the recovery of her dead body.

10. Mr. Sudipto Panda assails the judgment of

conviction of the other accused persons also on the ground

that there is no evidence of the so-called seized articles

being kept in proper custody. He further argues that even

accepting the prosecution evidence that the co-accused

had visited the shop of PW-10, it not having further proved

that accused K. Balaji Achary and accused K. Maleswar

Achary dealt with the ornaments knowing the same to be

stolen property, the offence under Section 414 Cr.P.C. is

not attracted. The trial Court could not have placed

reliance on the stray statement made by the accused K.

Maleswar Achary in his statement under Section 313

Cr.P.C., which is not admissible evidence.

11. Per contra, Mr. Debraj Mohanty would argue

that there is clear evidence in the form of P.W.-7 that the

deceased had left home wearing several gold ornaments

which were specifically named by him and by carrying cash

of Rs.4,000/- along with her pension book. P.Ws. 8 and 9

had seen the deceased sitting on the veranda of the house

of accused Surendranath Sahu after 1 pm. No one else had

seen her thereafter till her dead body was recovered from

the canal. Mr. Mohanty further argues that the accused

while in custody gave discovery of the plastic bag

containing personal belongings of the deceased and also

led the police to the shop/workshop of the other two

accused persons, where he had gone to melt/purify gold

and sell the same. He further argues that even though the

rickshaw puller PW-12 turned hostile, yet he admitted to

have given statement before the Magistrate which was

recorded under Section 164 of Cr.P.C.. All these

circumstances and evidence according to Mr. Mohanty

clearly proves the guilt of the accused persons for which

they were rightly convicted.

12. Having noted the rival contentions, we shall now

proceed to analyse the evidence on record and the

reasoning adopted by the trial Court vis-à-vis these

contentions.

13. As already stated, prosecution has heavily relied

upon the evidence of PWs-7, 8, 9 and 12 to hold that the

accused, with the intention of robbing the deceased of her

gold ornaments and cash, committed her murder and

threw her dead body to the canal after concealing it in a

gunny bag. The prosecution has further relied upon the

evidence of PWs 1, 2 and 10 regarding the purification and

sale of gold ornaments. Reading of the impugned order

reveals that after analysing the evidence of all these

witnesses, the trial Court found the following incriminating

circumstances to have been conclusively established.

"(21) Thus to sum up, the entire evidence led by the prosecution the following incriminating circumstances have been conclusively established;

(i) On 09.09.93 at about 1 P.M. the deceased Rekhamani Panda left the house of P.W. 7 and at that time she was wearing gold ornaments and holding some cash;

(ii) On that day i.e. Wednesday at about 3 P.M. P.Ws 8 and 9 saw an old woman wearing a white saree in the company of the accused and was sitting on the front verandah of his house. They later identified

the photograph of Rekhamani to be that of the old lady, seen with the accused;

(iii) On the following Friday accused with the help of rickshaw puller P.W. 12 carried the gunny bag to the canal and threw the same in it:

(iv) On 13th, Sunday, the dead body was found floating in the canal at Minaguda, the same was brought out of the water and identified to be that of mother of P.W.7. At that time of recovery of the dead body the gold ornaments and cash were not found in her person;

(v) While in police custody the accused led to the discovery of (a) purified gold piece M.O.1,

(b) Ornaments M.O.II to IV and some cash (c) he also led to the discovery of the 'jori' bag containing belongings of the deceased;

(vi) Personal belongings of the deceased and her ornaments were duly identified by P.W.7, 17 and 18 in the Court to e belonging to the deceased and the same were also identified before the Magistrate in T.I. parade;

(VII) The conduct of the accused in leading the police to the workshop and goldsmith shop where the gold ornaments were purified and later on sold

(viii) The homicide nature of death of the deceased;

(ix) Motive of robbing the deceased of er valuables;

(x) Recovery of some blood stains from the house of the accused;

(xi) False plea of the accused persons."

14. It has been argued before us that PW-7 not being

present at home, is not competent to speak about the

ornaments worn by the deceased at the time of departure

from the house. Reading of the evidence of PW-7 shows

that he had vividly described the wearing apparel and the

ornaments worn by her mother (deceased). The relevant

part of his testimony is reproduced below:

"On 9.9.98 my mother was with me but at about 1 P.M. she started for Bariniput to visit my elder brother Siva Prasad. At the time of her departure from my house that day my mother was wearing a white colour saree. She was holding some spare clothes in a Jari bag. She was also wearing a gold Jigininanu of 4 Tolas, a Sonkho designed gold necklace of approximately 3 Tolas and a pair of ear tops with red and white small stones attached to them of one tola weight approximately. On both hands she was wearing four gold Rulis (bangles) of 4 Tolas approximately. At that time she had cash of about 3 to 4 thousand rupees which amount she received as pension and sale proceeds of paddy. At that time she told me that she will proceed to Barniput in a rickshaw. Thereafter I left for Court"

15. As can be seen, PW-7 has not only specified

each of the ornaments but also the weights thereof. In

cross-examination however, he admitted that he was not

present at home when his mother left for Bariniput and

that on that day he left for the Court at about 11 a.m.

16. PW-17, being the daughter-in-law of the

deceased, was present at home at that time. She admitted

that her husband was not at home when her mother-in-law

left home at about 1 p.m. She further stated about the

wearing apparels and gold ornaments worn by her mother-

in-law but did not specify the weights of each. PW-18 is

another daughter-in-law of the deceased and wife of PW-7,

who claims to be present at home when her mother-in-law

departed. She also described the wearing apparel and gold

ornaments worn by her at that time without specifying the

weights of each. Since PW-7 admittedly was not present at

home, his evidence cannot be of any importance. Further,

though PW-7 stated that the deceased also carried cash of

3 to 4 thousand rupees which she had received as pension

and sale proceeds of paddy, PW-17 and 18 did not whisper

a word about it. A reasonable doubt therefore, arises in

this regard.

The deceased was aged about 70 years and was

a widow. Though nothing is on record to suggest her state

of health yet considering her advanced age, it strikes as

somewhat odd that such a lady would leave house alone

even in day time wearing valuable ornaments and carrying

cash with her.

17. Be that as it may, accepting for a moment that

the deceased had indeed left home to visit her elder son at

Bariniput by stating that she would hire a rickshaw, there

is no reason why she would not or did not hire a rickshaw.

According to the prosecution, she was seen sitting on the

veranda of the accused sometime later in the afternoon as

deposed by PWs-8 and 9, which according to the trial

Court satisfies the last seen theory. We have gone though

the evidence of PWs-8 and 9 carefully. According to PW-8,

she saw an old lady of approximately 55 years of age sitting

in the front veranda of the house of the accused wearing a

white saree and had some gold bangles in her hands. She

was also bespectacled. On being asked by her, accused

Surendra said that she is the mother of one of his friends.

In cross-examination, she stated that she saw the old lady

at about 2 p.m. and that she and accused were inside the

house. By the time she left, the old lady had not left the

house. She further admitted to have seen the old lady for

about a minute. She identified the photograph of the lady

as being that of the deceased. Almost similar is the version

of PW-9, who is none other than the daughter of PW-8. She

stated that at about 3 p.m., her mother (PW-8) went to

Damanjodi and at that time an old lady was sitting on the

front veranda of the accused. In cross-examination, she

stated that she saw the old lady at about 11 to 11.30 a.m.

Though she stated in her testimony that the old lady was

wearing a white saree and white blouse in cross-

examination, she could not say what the old lady was

wearing at that time. If we compare the evidence of PWs-8

and 9, we find that there is discrepancy as regards time

when both of them claim to have seen the old lady. Viewed

objectively, the evidence of PWs- 8 and 9 does not inspire

confidence at all. Even otherwise, there is no reason why

the deceased, who intended to go to Bariniput by rickshaw,

would go to the house of the accused. Prosecution has

projected a theory, though not adequtately proved, that the

accused offered to arrange her to go by bus instead of

rickshaw as it would be cheaper and therefore, brought her

to his house. If such was the case, why would the accused

bring her to his house instead of taking her to the bus

stand. Secondly, there being nothing on record to show any

prior acquaintance or relationship between the accused

and the deceased, it is difficult to believe that an old lady

would accompany a stranger to his house. Identification of

the photographs of the deceased cannot be treated as an

incriminating circumstance for the reason that according

to PW-8, the age of the lady that she had supposedly seen

was approximately 55 years, where as the prosecution

claims the age of the deceased to be 70 years. Another

important aspect is that PWs-8 and 9 claim to have seen

the deceased on 09.09.1998 but her dead body was fished

out from the canal on 13.09.1998 i.e., after four days.

What transpired in between is not known. It is trite law

that for the last seen theory to be acceptable, the gap

between the time when the deceased was last seen and the

time when she is found dead must be small. We are

therefore, unable to place much reliance on the evidence of

PWs. 8 and 9 nor are persuaded to treat their evidence as

supporting the last seen theory projected by the

prosecution.

18. The third circumstance noted by the trial Court

is evidence of the rickshaw puller, PW-12. We find that he

turned hostile but being cross-examined by the

prosecution, he admitted to have stated before the Police as

well as the Magistrate implicating the accused. In so far as

his admission regarding 161 statement is concerned, the

same has no evidentiary value. In so far his admission

regarding 164 statement is concerned, we find that the

Magistrate recording statement was not examined. The

statement is marked Ext-14 and recorded by JMSC,

Jeypore. There is no endorsement nor any other evidence

placed on record to show that the statement was recorded

after the witness was granted sufficient time for reflection.

Since the prosecution intended to rely upon the statement

it was incumbent upon it to examine the Magistrate so that

it could have been ascertained as to whether sufficient time

was given to the witness for reflection before making his

statement or if he was under any kind of pressure or

duress etc. In the absence of such evidence, the statement

looses its evidentiary value and cannot be relied upon.

19. The next incriminating circumstance noted by

the trial Court is that the dead body was found floating in

the canal at Minaguda, identified to be that of the deceased

and that gold ornaments and cash were not found on her

person. In so far as cash is concerned, we have already

held that there is no evidence to show that she was

carrying cash. Without other supporting evidence, the

discovery of the dead body in the canal by itself cannot be

treated as an incriminating circumstance. As regards the

gold ornaments, the trial Court has relied upon the

evidence relating to discovery of purified gold piece marked

MO-I, gold locket and 2 gold ear tops marked MO -II to IV.

These ornaments were also identified by PWs-7, 17 and 18

in the Court during trial and also before the Magistrate in

the TI Parade. The accused led the Police to the workshop

and goldsmith shop where the ornaments were purified

and later sold. It is the prosecution case that the

ornaments were seized from the accused and the purified

gold from co-accused K. Maleswar Achary on 18.09.1998.

However, as vehemently argued by learned counsel

appearing for the accused persons, no reliance ought to be

placed on such evidence in view of the admission of the

I.O. that the said articles were with him and not in safe

custody. In this connection, we would refer to the relevant

portion of paragraph-20 of the cross-examination of the

I.O. (PW-19) which is reproduced below:

"After seizure of the gold locket and ear tops I did not put them in sealed covers. The said locket and ear tops were with me till 15.12.98 on which date I handed over the same to the I.I.C. xx xx xx xx"

20. So, it is evident that from the date of seizure,

i.e., 18.09.1998, till 15.12.1998 the articles were with the

I.O. himself and not in proper custody, such as, Police

Malkhana. This is a very significant omission that shakes

the very foundation of the case. So, even if it is accepted for

a moment that the I.O. had indeed made some seizures,

unless it is further shown that the seized articles were kept

in proper custody, such evidence looses its importance and

so also the evidence relating to conduct of TI Parade.

Significantly, while the Magistrate (PW-6) stated that only

he and his staff were present inside his chamber at the

time of TI parade and no Police Officer was present, yet

PW-7 admitted in cross-examination that at the time of TI

parade, the IIC was also present. While we do not wish to

comment on the procedure adopted by the Magistrate or

doubt his fairness and knowledge of the procedure to be

followed yet, having regard to the evidence that ornaments

in question were not kept in proper custody for nearly four

months prior to the TI parade, it raises a reasonable doubt.

21. The nature of death of the deceased being

homicidal in nature, has to be supported by other

incriminating evidence to show the guilt of the accused but

by itself it has no value.

22. As regards the motive of the accused for

committing the crime i.e., robbery, the whole case as

projected by the prosecution appears doubtful as already

discussed. For a person with such a motive it is surprising

that he would bring his victim to his house and make her

sit on the veranda for quite some time and thereafter kill

her inside the house and rob the valuables.

23. As regards recovery of some blood stains from

the house of the accused, which was found to be human

blood, in the absence of any evidence of any bodily injury

being caused, the same is of no consequence. We may

profitably refer to the evidence of autopsy surgeon, PW-15,

that three injuries were found, one on the leg and two on

the elbow joints but the doctor could not opine whether

they were antemortem or postmortem in nature. Death in

all probability was due to asphyxia as a result of

strangulation. In view of such inconclusive evidence, mere

recovery of blood stains cannot be treated as an

incriminating circumstance.

24. The trial Court has listed false plea of the

accused persons as being an incriminating circumstance

against them. We do not agree. We say so because there is

nothing in the evidence to show that co-accused K. Balaji

Achary had purchased the gold from accused Surendra

knowing it to be stolen property. So also, co-accused K.

Maleswar Achary also melted the gold knowing it to be

stolen property. The trial Court has relied upon the so-

called admission of co-accused, Maleswar Achary in his

313 Cr.P.C. statement in this regard. In the absence of any

positive evidence, a mere statement made during 313

Cr.P.C. examination can hardly be treated as admissible

evidence to be used against the accused persons.

25. Thus, we find that none of the circumstances

listed by the trial Court can be treated as incriminating in

the least considered individually or jointly. The

fundamental tenet of the criminal jurisprudence enjoins

upon the Court to accept evidence that is beyond

reasonable doubt. We are conscious that any fanciful

doubt or speculation, imagination etc. cannot be treated as

reasonable doubt but then, if the doubt as such is capable

of shaking the foundation of the case, the same cannot be

used to hold the accused guilty.

26. Coming to the facts of the present case, we find

that there are some materials which are capable of

arousing a suspicion that the accused may have killed the

deceased but, unless the 'may' becomes a 'must', it would

not be safe to hold him guilty conclusively. While 'may'

connotes a mere possibility, 'must' confers a definiteness to

such possibility, in the absence of which, no person can be

held guilty. The prosecution must be held to have failed to

traverse the distance between 'may' and 'must' in the

present case. As such, the impugned order of conviction

cannot be sustained.

27. For the forgoing reasons therefore, the appeals

are allowed. The impugned judgment of conviction and

sentence is hereby set aside. The accused persons being on

bail, their bail bonds be discharged.

..........................................

                                                         (Sashikanta Mishra, J)

Manash Ranjan Pathak, J.                  I agree.


...........................................

Location: HIGH COURT OF ORISSA, CUTTACK

Orissa High Court, Cuttack The 19th March, 2026/A.K. Rana, P.A.

 
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