Citation : 2023 Latest Caselaw 2814 Patna
Judgement Date : 5 July, 2023
IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) No.270 of 1995
======================================================
1. Sri Kishun Thakur son of Sita Ram Thakur
2. Ram Lal Mahto son of Butan Mahto, both resident of village Narhi, Police Station Kailwar, District Bhojpur ... ... Appellants Versus The State of Bihar ... ... Respondent ====================================================== with CRIMINAL APPEAL (DB) No. 301 of 1995 ====================================================== Hariman Ahir @ Hariman Yadav son Chandraman Ahir, resident of village Narhi, Police Station Koilwar, District Bhojpur ... ... Appellant Versus The State of Bihar ... ... Respondent ====================================================== with CRIMINAL APPEAL (DB) No. 307 of 1995 ====================================================== Lallan Mahato son of late Jatul Mahato, resident of village Narhi, Police Station Narhi Chandi (Koilwar), District Bhojpur ... ... Appellant Versus The State of Bihar ... ... Respondent ====================================================== with CRIMINAL APPEAL (DB) No. 337 of 1995 ======================================================
1. Bishundhari Dusadh son of Late Mangaru Dusada
2. Yogendra Dusadh son of Aganu Dusada, both are residents of village Narhi, P.S. Koilwar, District Bhojpur ... ... Appellants Versus The State of Bihar ... ... Respondent ====================================================== Appearance :
(In CRIMINAL APPEAL (DB) No. 270 of 1995, 301 of 1995, 307 of 1995 and 337 of 1995) For the Appellants : Mr. Ajay Kumar Thakur, Advocate Mr. Rakesh Kumar Sinha, Advocate Mr. Surjbansh Roy, Advocate For the Respondent : Mr. Abhimanyu Sharma, APP ====================================================== Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
CORAM: HONOURABLE MR. JUSTICE SUDHIR SINGH and HONOURABLE MR. JUSTICE CHANDRA PRAKASH SINGH C.A.V. JUDGMENT (Per: HONOURABLE MR. JUSTICE SUDHIR SINGH)
Date : 05-07-2023
Heard the learned counsel for the appellants and learned
counsel for the State.
2. These criminal appeals arise out of same judgment of
conviction and order of sentence, hence they have been heard
together and are being disposed of by this common judgment.
3. The criminal appeals have been preferred against the
judgment of conviction and the order of sentence dated 28.08.1995
passed by Shri Damodar Prasad, learned 1st Additional Sessions
Judge, Arrah in Sessions Trial No.297 of 1980 arising out of
Koilwar (Chandi) P.S. case No.3(1) of 1979, whereby and
whereunder the appellants Sri Kishun Thakur and Ram Lal Mahto
of Criminal Appeal (DB) No.270 of 1995 have been convicted
under Sections 147 and 302/149 of the Indian Penal Code (referred
to 'I.P.C.') and sentenced to undergo rigorous imprisonment for
one year under Section 147 of I.P.C. and rigorous imprisonment
for life under Sections 302/149 of I.P.C. The Trial Court also
convicted the appellant Hariman Ahir @ Hariman Yadav of
Criminal Appeal (DB) No.301 of 1995, appellant Lallan Mahato of Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
Criminal Appeal (DB) No.307 of 1995 and appellants Bishundhari
Dusadh and Yogendra Dusadh of Criminal Appeal (DB) No.337 of
1995 under Sections 148 and 302/149 of I.P.C. and sentenced to
undergo rigorous imprisonment for two years under Section 148 of
I.P.C. and undergo rigorous imprisonment for life under Sections
302/149 of I.P.C. All the sentences have been directed to run
concurrently.
4. The prosecution case, as per the fard beyan of informant
Chandeshwar Singh recorded on 04.01.1979 at 5:00 a.m. before
the Officer Incharge of Koilwar Police Station in front of the
house of Ram Kareshan Singh (deceased) is that, in the preceding
evening i.e. on 03.01.1979 at about 6:30 p.m., while he was
sitting at the darwaja of Sripati Singh, his co-villager Kathari Ahir
armed with pistol, Sukhal Ahir armed with garasa, Hariman Ahir
armed with bhala, Ramakant Dusadh armed with katta, Ramautar
Dusadh armed with pistol, Bishundhari Dusadh armed with katta,
Yogendra Dusadh armed with bhala, Chandrika Dusadh armed
with pistol, Ram Lal Mahto armed with lathi, Srikishun Thakur
armed with lathi, Jarishri Kahar armed with garasa, Lallan Mahto
armed with farsa and other accused persons armed with deadly
weapons were raising slogans "Enclab Naxalbari Jindabad" and
were moving towards north. The informant identified all the Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
accused persons in the light of torch flashed by the accused. The
informant alongwith Sripati Singh, Gupteshwar Singh, Bharat
Singh and others also followed them. The accused persons
reached the house of Ramdeo Singh. It has been further stated
that Kathari Ahir and Sukhal Ahir climbed on the roof of the
house of Ramdeo Singh and they were dismantling tiles. They
also set fire in the southern side of the house of Ramdeo Singh.
All the accused persons surrounded the house of Ram Kareshan
Singh from all sides and they were raising hulla and abusing
Ramdeo Singh. They were saying Ramdeo Singh to come out
from the house, otherwise his whole family would be eliminated.
The informant and others forbade the accused persons, who were
Nexalites, from doing such act. Thereupon, the accused persons
also chased them with a view to kill and opened four rounds of
fire. The informant and others left the place out of fear and
reached near his house and raised hulla to assemble, as the
Naxalites had surrounded the house of Ram Kareshan Singh and
they have set fire in the house and were also killing the inmates of
the house. The informant alongwith others again went near the
house of Ram Kareshan Singh, but because of indiscriminate
firing made by Naxalites, none of them reached the house of Ram
Karesan Singh. Thereafter, the informant saw the accused persons Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
and 50-60 other criminals running away from the house of Ram
Kareshan Singh towards north. The informant and others went
inside the house of Ram Kareshan Singh, but they did not find
anyone inside the house. They also found blood stains on the wall
of the house. All the articles of the house were disturbed.
Thereafter, the informant alongwith other villagers searched Ram
Kareshan Singh and his family members in nearby places, but no
trace was found. The informant and others wanted to inform the
police, but they heard noise of firing from all sides and hence, the
matter was reported to the police in the next morning at about
5:00 a.m. on 04.01.1979. The reason of the occurrence is old
enmity between Ramdeo Singh and Srikishun Mahto and there
was also litigation between the parties.
5. On the basis of aforesaid fardbeyan of informant
Chandeshwar Singh, an F.I.R. bearing Koilwar (Chandi) P.S. case
No.3(1) of 1979 was registered and investigation was taken up.
After investigation, charge sheet was submitted whereafter
cognizance was taken by the jurisdictional Magistrate and
thereafter, the case was committed to the Court of Sessions.
Charges were framed against the appellants to which the
appellants pleaded not guilty and claimed to be tried. Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
6. During trial, the prosecution examined altogether nine
witnesses, namely, Chandeshwar Singh-informant (P.W.1), Bharat
Singh (P.W.2), Gupteshwar Singh (P.W.3), Ramdatt Singh
(P.W.4), Dr. K.B. Sahay (P.W.5), Hari Shankar Singh (P.W.6),
Uma Pati Singh (P.W.7), Dipa Singh (P.W.8) and Kailash Prasad-
Investigating Officer (P.W.9). In support of its case, the
prosecution has also produced exhibits as Ext.1 (fardbeyan),
Exts.2, 2/1 (signature of Gupteshwar Singh on inquest report),
Exts.3 to 3/2 (postmortem reports), Exts.4 to 4/2 (inquest reports)
and Ext.5 (F.I.R.). The defence has not produced any oral or
documentary evidence in support of its case. After conclusion of
the trial, the learned Trial Court convicted and sentenced the
appellants in the manner as indicated above.
7. Learned counsel for the appellants has submitted that the
judgment of conviction and order of sentence suffers from several
infirmities that have been overlooked by the learned trial Court
and, therefore, the impugned judgment is not sustainable in the
eyes of law. It has been argued that the prosecution has miserably
failed to prove the place of occurrence beyond reasonable doubts.
Furthermore, there is absence of any material on the record to
suggest the manner in which the deceased persons were done to
death. In order to buttress this contention, the attention of this Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
Court has been drawn towards the deposition of the prosecution
witnesses to assert that none of the prosecution witnesses are
eyewitnesses to the alleged occurrence. The learned counsel for
the appellants has further contended that the prosecution has also
failed to prove the presence of any luminous object that would
serve as a source of identification of the appellants. It has further
been pointed out that as per the fardbeyan, the incident had taken
place on 03.01.1979 at 06:30 p.m. when there would be complete
absence of any source of light at any of the disputed place of
occurrences. As such, under the facts and circumstances of the
given case, it would be very difficult to state with certainty that it
were the appellants herein that were involved in the said incident
and no one else. Hence, it has been contended that there are
severe lacunae in case of the prosecution and the chain of
circumstances do not unerringly point towards the guilt of the
appellants. Therefore, it is argued that the findings of the learned
trial Court are bad in law, wrong on facts, bereft of legal
reasoning, devoid of merit and the judgment of conviction is fit to
be set aside.
8. Learned APP for the State, on the other hand, has
submitted that the judgment of conviction and order of sentence
under challenge require no interference as the prosecution has Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
been able to prove the case beyond all reasonable doubts. It has
been contended that the prosecution witnesses have remained
consistent in the testimony during the course of trial. Moreover,
minor contradictions in the testimony of the witnesses cannot be a
ground to reject the testimony as a whole. It has been argued that
P.W. 3 had made a specific deposition that he saw deceased
persons being beaten, cut and thrown. As such, there does not
remain any hiatus in the chain of circumstances and that guilt of
the appellants has been satisfactorily proved by the evidence
adduced during the course of trial and there is no infirmity in the
judgment of conviction of the learned trial Court.
9. After hearing the arguments advanced by the learned
counsels appearing for the parties and upon thorough examination
of the entire material available on the record, the following issues
arise for consideration in the present appeal:
(I) Whether the prosecution has been able to establish the place of occurrence beyond all reasonable doubts?
(II) Whether the prosecution has successfully proved the manner of occurrence in which the deceased was done to death?
(III) Whether the non-production as an exhibit material of the torch has caused prejudice to the appellants?
Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
(IV) Whether the sufficient evidence has been adduced by the prosecution to prove the connecting chain of circumstances which unerringly point towards the guilt of the appellants?
10. With reference to issue no. I, it is found that there are
material inconsistencies and uncertainties regarding the place of
occurrence in the present case. It has been stated in the fardbeyan
that the miscreants entered the house (hereinafter referred as 'P.O.
1'), and came out in a short while later blood stains were found
on the wall of the said house. In this regard, it is noteworthy that
it has been deposed by P.W. 9 (Investigating Officer) that he
found blood stains on the wall of verandah and sign of fire arm in
the eastern room. It has also been deposed by the Investigating
Officer that he found blood stain in the courtyard, a portion of
which was found to be daubed. We have taken note of the fact
that the said stains or marks were neither seized nor sent for
examination by the Forensic Science Laboratory so as to establish
whether the blood was of an human being and particularly of the
deceased persons. Also, there is no evidence on record to suggest
the seizure of any bullet shell from the said P.O. 1. Moreover, the
P.O. 1 also becomes doubtful in light of the fact that the informant
in the fardbeyan specifically states that when he entered the house
soon after the incident, he found no one inside the said house. As Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
such, the prosecution has failed to adduce any evidence to prove
that the deceased persons were done to death at P.O. 1. It is
furthermore apparent from perusal of the material available on the
record that on the same day at 11:30 a.m., the dead bodies of
deceased Ram Karehsan Singh, his son (Ramdeo Singh), and his
wife were found near Railway Line (hereinafter referred as 'P.O.
2'). It is noteworthy that P.W. 9 (Investigating Officer) has
specifically deposed in para no. 3 that he found the dead body of
Ram Kareshan Singh between poll no. 583/14 and 583/15 and the
dead body of his son (Ramdeo Singh) on the same railway line
between poll no. 584/3 and 584/4. The dead body of the wife of
Ram Kareshan Singh was found in the sugarcane field of one
Indradeo Singh, (hereinafter referred as 'P.O. 3'). At this juncture,
it is worth consideration that no witness (save and except PW 3)
has deposed during the course of trial that he saw the offence
being committed at any of the above disputed place of
occurrences. There is complete failure on part of the prosecution
to adduce any evidence so as to prove the place at which the
deceased persons were done to death. The assertion of the
informant that the incident took place at P.O. 1 becomes doubtful
in light of the fact that the dead bodies were found at P.O. 2 and
P.O. 3, and no witness (save and except PW 3) has made any Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
statement to the effect that he saw three dead bodies being carried
away from the house. Moreover, no trail of blood has been found
in the path between P.O. 1, P.O. 2 and P.O. 3. It is furthermore
noteworthy that P.W. 9 has stated that he found a huge quantity of
blood at P.O. 3. We have also taken into consideration that
though P.W. 3 has deposed that he saw the deceased persons
being beaten, cut and thrown at the P.O. 2, but such statement of
PW 3 becomes doubtful in light of the fact that the incident has
been stated to have taken place on 03.01.1979 at 06:30 p.m.,
when there would be absence of any natural light that would
facilitate the identification in the present case. Thus, we are of the
considered opinion that there exists reasonable doubts as to the
place of occurrence in the present case. In the case of Syed
Ibrahim versus State of Andhra Pradesh, reported in (2008) 10
SCC 601, it has been held by the Hon'ble Supreme Court that
where the place of occurrence itself has not been established, it
would not be proper to accept the version of the prosecution.
In light of the discussions made above, the issue no. I is
decided in the negative.
11. With reference to issue no. II, it is found that no eye
witness has been brought on record by the prosecution to testify
regarding the manner in which three deceased persons were done Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
to death. In the instant case, though the P.W. 3 has made a specific
deposition in para no. 2 that he saw that the body of deceased
persons were being cut, killed and thrown near railway line. But
such testimony becomes doubtful in light of the fact that the P.W.
3 has further deposed in para no. 2 and 5 that he cannot say as to
which of the accused has committed the alleged offence and the
night was dark. In light of the facts and circumstances of the case,
the contention of PW 3 becomes highly doubtful and cannot be
relied upon as a gospel truth. In criminal law, loose, contradictory,
and uncorroborated statements cannot be relied upon, much less
than forming the basis of conviction. The statement of witnesses
must be free from blemish and devoid of any ambiguity,
uncertainty, and loopholes. However, in the present case, the
prosecution has failed to adduce cogent and reliable evidence to
prove the manner in which the deceased persons were done to
death.
Accordingly, the issue no. II is decided in the negative.
12. With reference to issue no. III, it is found that the
incident is said to have taken place on 03.01.1979 at 06:30 p.m.
where there would be complete absence of any source of light.
Also, it is quite manifest that no prosecution witness has made
any statement about the presence of any source of light at any of Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
disputed places of occurrence. Moreover, the Investigating
Officer has also not found any torch during the course of
investigation. Though the PW 4 contends to have seen the
incident in torch light, but the said torch has not been produced
during the course of investigation or during trial. In light of the
factual matrix as discussed above, the non-production of the torch
as exhibit material casts severe doubts regarding the contention of
the prosecution witnesses of having seen the incident.
Accordingly, the issue no. III is decided in the affirmative.
13. With reference to issue no IV, it is apparent from perusal
of entire material available on the record that the prosecution has
not adduced any direct or circumstantial evidence to prove the
involvement of appellants in the said incident. Also, time elapsed
since death, as estimated by the doctor in the post mortem report
goes to show that the deceased died much earlier than the alleged
time of occurrence as per the fardbeyan. Furthermore, the incident
is alleged to have taken place on 03.01.1979 at about 06:30 p.m.
and the F.I.R. in connection with the said incident was lodged on
04.01.1979 at 05:00 a.m. Thus, evidently there is substantial
delay of 10 to 11 hours in lodging the F.I.R. when the distance
between the place of occurrence and police station was only of 9
km. With delay, F.I.R. not only gets bereft of the advantage of Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
spontaneity, but danger of the introduction of a colored version or
exaggerated story also weeps in. Such conduct on part of the
prosecution is completely in teeth of the established jurisprudence
of criminal procedure which requires that F.I.R. should be lodged
without undue and unreasonable delay. Moreover, this Court has
also taken note of the fact that the informant of this case has
turned hostile. Though the informant in the fardbeyan contends
that the said incident took place in his presence, nonetheless, he
deposed during the course of trial that on the concerned date, he
was not present at village Narhi. Rather he went to his Sasural at
village Jaganpur and on 05.01.1979 he came to know about the
murder of the deceased persons. Furthermore, this Court has also
taken note of the fact that as per the fardbeyan, specific allegation
for setting the house on fire was made upon Jaishri Kahar and
Kathari Ahir while other prosecution witnesses deposed that they
saw Jaishri Ahir and Ramakant Dusadh were setting the house on
fire. No material whatsoever has been adduced by the prosecution
so as to establish the causative link between the actus reus and the
conduct of the appellants herein. The prosecution has failed to
adduce sufficient evidence to prove the connecting chain of
circumstances as to form inference about the guilt of the
appellants. At this juncture, it would be relevant to take note of Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
the decision passed in the case of Santosh @ Bhure versus State
(G.N.C.T) of Delhi, Criminal Appeal No. 575 of 2011, where in
para no. 86, the three judges Bench of the Hon'ble Supreme Court
has observed that:
"We have no hesitation in holding that the prosecution has failed to prove a chain of incriminating circumstances as to conclusively point out that in all human probability it was the two accused or any one of them, and no one else, who had committed the murder... ... In a nutshell, it is a case where the prosecution failed to elevate its case from the realm of "may be true" to the plane of "must be true" as is indispensably required for conviction on a criminal charge."
Accordingly, the issue no. IV is decided in the negative.
14. The truth is the guiding star in the entire judicial
process. Truth alone has to be the foundation of justice. We at all
levels must seriously engage ourselves in the journey of
discovering the truth. It is the duty of the prosecution to prove the
case beyond reasonable doubts by establishing that the chain of
evidence unerringly point towards the guilt of the appellants and
no other hypothesis is possible. However, in the present case,
there are several latches on part of the prosecution and there is
absence of concrete material to make out a foolproof case against Patna High Court CR. APP (DB) No.270 of 1995 dt.05-07-2023
the appellants. The prosecution has failed to hold the evidentiary
strings sufficiently tight, so as to sustain the conviction of the
appellants. As such, in our considered opinion, the dark clouds of
suspicion looming large on the story of the prosecution have
poured down heavily to wash all the dust ridden allegations.
15. Therefore, we are of the considered opinion that the
conviction of the appellants is not sustainable in the eyes of law.
The criminal appeals stand allowed and the judgment of
conviction and the order of sentence dated 28.08.1995 passed by
Shri Damodar Prasad, learned 1st Additional Sessions Judge,
Arrah in Sessions Trial No.297 of 1980 arising out of Koilwar
(Chandi) P.S. case No.3(1) of 1979 are set aside.
16. Since the appellants of all the criminal appeals are on
bail, they are discharged from the liabilities of their respective
bail bonds.
(Sudhir Singh, J)
( Chandra Prakash Singh, J)
Narendra/-
AFR/NAFR AFR CAV DATE 22.06.2023 Uploading Date 06.07.2023 Transmission Date 06.07.2023
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!