Citation : 2023 Latest Caselaw 5112 Patna
Judgement Date : 6 October, 2023
IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) No.895 of 2017
Arising Out of PS. Case No.-126 Year-2016 Thana- BAUNSI District- Banka
======================================================
Prafulla Yadav @ Prafulla Kumar Yadav, Son of Sri Shankar Yadav, R/o Village-Simramore, P.S.-Bounsi, District-Banka.
... ... Appellant/s Versus The State of Bihar
... ... Respondent/s ====================================================== with CRIMINAL APPEAL (DB) No. 831 of 2017 Arising Out of PS. Case No.-126 Year-2016 Thana- BAUNSI District- Banka ====================================================== Suman Sourabh @ Suman @ Shubham Sourav @ Louli, Son of Sri Govind Mandal, R/o Village-Acharaj Dam Road, P.S.-Bounsi, District-Banka.
... ... Appellant/s Versus The State of Bihar
... ... Respondent/s ====================================================== with CRIMINAL APPEAL (DB) No. 479 of 2021 Arising Out of PS. Case No.-126 Year-2016 Thana- BAUNSI District- Banka ====================================================== Sawan Kumar Singh, male, aged about 28 years, S/o Pawan Kumar Singh, R/o Village-Liladanga, P.S.-Rajmahal (Kajigaon), District-Sahebganj (Jharkhand).
... ... Appellant/s Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
Versus The State of Bihar
... ... Respondent/s ====================================================== Appearance :
(In CRIMINAL APPEAL (DB) No. 895 of 2017) For the Appellant/s : Mr. Anil Kumar Sinha, Adv.
Mr. Satya Veer, Adv.
For the Informant : Mr. Ajay Mukherjee, Adv. For the State : Mr. Dilip Kumar Sinha, APP (In CRIMINAL APPEAL (DB) No. 831 of 2017) For the Appellant/s : Mr. Ajay Kumar Thakur, Adv.
Ms. Kiran Kumari, Adv.
Md. Imteyaz Ahmad, Adv.
Mr. Ritwik Thakur, Adv.
Ms. Vaishnavi Singh, Adv.
Mr. Purushottam Kumar, Adv.
For the Informant : Mr. Ajay Mukherjee, Adv. For the State : Mr. Dilip Kumar Sinha, APP (In CRIMINAL APPEAL (DB) No. 479 of 2021) For the Appellant/s : Mr. Kaushal Kumar Jha, Sr. Adv.
Mr. Amish Kumar, Adv.
For the State : Mr. Dilip Kumar Sinha, APP ====================================================== CORAM: HONOURABLE MR. JUSTICE ASHUTOSH KUMAR and HONOURABLE MR. JUSTICE ALOK KUMAR PANDEY ORAL JUDGMENT (Per: HONOURABLE MR. JUSTICE ASHUTOSH KUMAR) Date : 06-10-2023
All the three appeals have been heard
together and are being disposed off by this common Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
judgment.
2. Mr. Ajay Kumar Thakur, the learned
Advocate has appeared on behalf of appellant/Suman
Sourabh @ Suman @ Shubham Sourav @ Louli in Cr.
Appeal (DB) No. 831 of 2017, whereas Mr. Kaushal
Kumar Jha, the learned Senior Advocate has appeared
for appellant/Sawan Kumar Singh in Cr. Appeal (DB)
No. 479 of 2021. Mr. Anil Kumar Sinha, the learned
Advocate has appeared for appellant/Prafulla Yadav @
Prafulla Kumar Yadav in Cr. Appeal (DB) No. 895 of
2017.
3. In all the three appeals, the State is
represented by Mr. Dilip Kumar Sinha, the learned APP.
Mr. Ajay Mukherjee, the learned Advocate for the
informant has appeared in all the appeals.
4. One Dilip Panjiar was shot dead in the
night of 01.07.2016 while he had been coming from
his shop to his home. His wife/Chandni Kumari (P.W.
16) has lodged a written report in the same night, Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
alleging that on hearing the sound of firing, she came
out of her house and saw that there was a crowd on
the road near her house. When she went there, she
found her husband lying dead on the road. She has
also alleged that the miscreants ran towards the jungle.
She had telephonic talk with her husband few minutes
ago. She has also alleged that one of the business
associates of her late husband, namely, Pradeep
Bhuwania had fallen foul with him and was not happy
with his growth for quite some while. She, therefore,
suspected that perhaps aforesaid Pradeep Bhuwania
has got her husband killed.
5. On the basis of the afore-noted written
report, a case vide Baunsi P.S. Case No. 126 of 2016,
dated 01.07.2016, was registered for investigation
against Pradeep Bhuwania and about two or three
unknown miscreants for the offences under Sections
302/34 of the IPC and 27 of the Arms Act, 1959.
6. The FIR was attested by Biharilal Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
Panjiyar (P.W. 7), Pawan Kumar Panjiar (P.W. 14) and
Ghanshyam Panjiar (P.W. 18). The other person who
had attested the FIR, namely, Satyadeo Singh has not
been examined.
7. However, during the course of
investigation, the accusation against Pradeep Bhuwania
could not be established and he was not sent up for
Trial.
8. All the three appellants were charge-
sheeted, who have faced the Trial. Their implication in
the present case is on the basis of a confession given
by them to the Investigating Officer of this case,
namely, Parikshit Paswan (P.W. 19) but in different
cases, namely, Baunsi P.S. Case Nos. 127 of 2016 and
128 of 2016.
9. The Trial Court has examined nineteen
(19) witnesses on behalf of the prosecution and four
(4) on behalf of the defence and has convicted the
appellants under Sections 302/34 of the IPC and Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
Section 27 of the Arms Act, 1959. They have been
sentenced to undergo imprisonment for life and to pay
a fine of Rs. 5,000/- each for the offence under
Sections 302/34 of the IPC and to undergo
imprisonment for three years and to pay a fine of Rs.
3,000/- each for the offence under Section 27 of the
Arms Act, 1959. The sentences have been ordered to
run concurrently.
10. Mr. Thakur, Mr. Jha and Mr. Sinha, the
learned Advocates for the appellants have argued that
it is an illustrative case where instead of the accused
persons trying to find out some way of wriggling out of
the accusation, the investigating agency has provided
supposed linkages of the appellants to the crime which
prima facie is based on no admissible material
whatsoever.
11. The sum and substance of their
arguments is that if the wife of the deceased (P.W. 16)
had heard the sound of firing, the occurrence must Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
have taken place near her house. If this be so, it has
been urged, then it is quite natural that she would have
been the first responder and would have come to the
place of occurrence before anybody else. That she did
is further evident from the fact that she gave the
written report at the police station. In the written
report/FIR, there is no reference of any one of these
appellants; not even suspicion, even though they all
hail from the same locality.
12. One Pradeep Bhuwania was suspected
to have had his role in the killing of the deceased.
13. Even if it be repetition, it is necessary
to again iterate that such written report was signed by
five persons, out of whom four have been examined as
prosecution witnesses. All those witnesses have, in
some way or the other, alluded to the presence of the
appellants at the time of occurrence. Some of them
have even gone to the extent of identifying two of the
appellants. From their narrative, it appears that Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
appellant/Prafulla Yadav had caught hold of the
deceased, whereas one out of the two other appellants
fired the fatal shot. The accused persons, thereafter,
went away. If the afore-noted four persons, namely,
P.Ws. 4, 7, 14 and 18 had seen the occurrence and
knew about the participation of the appellants, they
would have either told P.W. 16 about the assailants or
would have themselves lodged the FIR. Surprisingly,
as would appear from the record, their statements were
recorded by the Investigator after several days of the
occurrence.
14. Apart from this, it has been argued that
the Investigator (P.W. 19) claims to have received a
secret information on 03.07.2016 that some
miscreants were about to commit a crime. After
recording such entry in the Station Diary, P.W. 19
along with his police team proceeded for apprehending
the miscreants when appellant/Sawan Kumar Singh
and two others were arrested and from their Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
possession, firearm weapons were recovered. On the
confession of appellant/Sawan Kumar Singh, the two
other appellants were also arrested, who are also said
to have confessed their guilt with reference to the
killing of the deceased.
15. As noted above, separate cases were
lodged, namely, Baunsi P.S. Case Nos. 127 of 2016
and 128 of 2016 under the Arms Act and other
sections of the Indian Penal Code. Though, the
seizures made in connection with the afore-noted two
cases and the confession of the appellants have been
brought on record, but the Trial Court was not informed
about the status of those cases.
16. Mr. Kaushal Kumar Jha, the learned
Senior Advocate representing appellant/Sawan Kumar
Singh [Cr. Appeal (DB) No. 479 of 2021] has informed
us that he was convicted in the afore-noted case under
the provisions of Arms Act and was saddled with
imprisonment for three years, which he has already Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
undergone.
17. Mr. Ajay Kumar Thakur, the learned
counsel representing appellant/Suman Sourabh @
Suman @ Shubham Sourav @ Louli [Cr. Appeal (DB)
No. 831 of 2017] has submitted that he was never put
on trial in the afore-noted case as he was not sent up
by the police.
18. There is no information available with
Mr. Anil Kumar Sinha, the learned Advocate
representing appellant/Prafulla Yadav @ Prafulla Kumar
Yadav [Cr. Appeal (DB) No. 895 of 2017] regarding
the status of the case against him.
19. The learned Advocates have submitted
that whatever may be the facts of the Baunsi P.S. Case
Nos. 127 of 2016 and 128 of 2016, there is one thing
which is noticeable as very surprising. The appellants
were arrested in the morning of 4 th of July 2017, when
they are said to have made confession and from them,
firearm weapons were recovered. Curiously, the other Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
witnesses in this case were examined by the police
after such confession and all of them have made
statements which are, in some respects, in consonance
with the so-called confession made by the appellants.
The learned Advocates, therefore, infer that the
implication of the appellants in the present case is the
handy-work of the police and the statement of the
witnesses, who have later spoken before the Trial Court
of their having identified the appellants in the night of
occurrence participating in the crime, cannot at all be
accepted as correct statement. Even otherwise, those
witnesses appear to be completely chance witnesses.
20. Lastly, it has been submitted that the
evidence on record clearly depicts that the deceased
was killed, perhaps, by any one of his enemies or by
the miscreants who would have tried to loot him in the
night. The deceased was wearing causal dress,
namely, a pair of shorts and T-shirt when he was found
dead on the road. The occurrence took place Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
sometimes after 7:30 P.M. in the night on 01.07.2016.
The deceased and his wife were residing in a house
which stood at a secluded place.
21. On behalf of the appellants, it has fairly
been conceded that they were actually never targeted
by the informant (P.W. 16), but their names have been
provided by the police and the witnesses have been
tutored to take their names as the participants of the
crime before the Trial Court. Thus, the accusation
against the appellants is rendered absolutely doubtful.
Any conviction on such evidence is absolutely unsafe
and unwarranted.
22. As opposed to the afore-noted
contention, Mr. Ajay Mukherjee, the learned Advocate
for the informant has submitted that there could be
some chasm between the sequence of events pointed
out by the prosecution but what is important to
remember is that on 4th of July, 2016, when one of the
appellants was arrested, from the boot of the motor- Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
cycle, three documents belonging to the deceased was
recovered. The documents were the ID card, the bank
passbook and one more identity related paper of the
deceased. There was no attempt of the police to
falsely frame the appellants. The appellants
themselves have disclosed that they had participated in
the murder of the deceased. There is no evidence on
record, Mr. Mukherjee contends, which would suggest
or point towards any reason for the police to falsely
frame the appellants. There is nothing on record to
indicate that the appellants, as miscreants of the
locality under the territorial jurisdiction of the
concerned police station, had created a nemesis for
themselves for the local police to somehow or the other
send them to jail. It also does not appear from the
records that some innocent persons have been booked
in this case as the Investigator was completely clueless
about the miscreants.
23. Mr. Mukherjee also denies that in the Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
endeavour of the police to anyhow bring the case to a
logical conclusion, hasty investigation has been made
and somehow or the other, the appellants have become
the targets. He has further submitted that the
occurrence was not propelled by any enmity. It was a
plain and simple case of loot where the deceased may
have protested as he may have been emboldened by
the location where he was confronted and one of the
miscreants may have killed him. It is not unknown, Mr.
Mukherjee contends, that during the course of
investigation, new facts get unfolded on which
conviction can safely be based.
24. Similar arguments have been made by
Mr. Dilip Sinha, the learned APP for the State.
25. On perusal of the evidence on record,
we have found that four of the five persons, who have
attested the written report, have made different
statements, raising allegation against the appellants at
the Trial. There does not appear to be any reason or Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
accepting their statements as true for several reasons,
but primarily on the ground that if they had seen the
occurrence, they would have told P.W. 16 about it.
They have also made statements before the police
quite belatedly.
26. In this context, we have perused the
deposition of P.W. 19, the Investigator, who in his
cross-examination has also conceded that none of the
afore-noted prosecution witnesses have named the
appellants when they had given their statements to him
during the course of investigation (in Paragraph 42 and
43).
27. We have also found from the deposition
of P.W. 19 that immediately after the occurrence, he
had visited the village-home of the deceased at Piluwa.
It was only on 03.07.2016, in the late night, that he
had received information about some unknown
miscreants about to commit some crime, that he
arrested appellant/Sawan Kumar Singh and recorded Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
his confession. This confession led to the arrest other
appellants, who are also said to have confessed on the
same lines.
28. Was it then that the Investigator (P.W.
19) thought of closing the present case by saddling the
allegation on the appellants who had been arrested by
him?
29. We further find from the records that
about the murder of the deceased of the present case,
P.W. 19 had received information in the police station
that some unknown criminals had killed a person whose
dead-body was lying on the road. On such information,
he recorded one entry in the Station Diary vide S.D.E.-
24 on the same day at about 7:00 P.M. and reached
the place where the dead-body was found. This part of
the narration of P.W. 19 does not appear to be correct
with respect to timing. If P.W. 16 (the informant) is to
be believed, the police arrived at the scene after she
and others had came to the place of occurrence. If for Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
a moment the arrival of P.W. 19 at the P.O. at 7:00
P.M., i.e., before the arrival of P.W. 16 and others, is
accepted to be true, then also what is important to
remember is that he had come to the place of
occurrence on the information that the deceased was
killed by some unknown criminals. The afore-noted
position on facts about the cause of murder was
perhaps accepted by the I.O. (P.W. 19) there. It was
precisely for this reason that he acceded to the request
of P.W. 16 that she would not lodge any fardbeyan but
would give a written report about the occurrence. P.W.
16 asked one of her younger relatives to write the
written report which was handed-over to the I.O. (P.W.
19) at the place of occurrence, which he transmitted to
the police station for recording of the formal FIR. In
that FIR, the suspect was only one, namely, Pradeep
Bhuwania.
30. The Investigator (P.W. 19) appears to
have been convinced right from the beginning that the Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
implication of Pradeep Bhuwania was only in the realm
of suspicion as the wife of the deceased had some
conversation with her late husband sometime before
the occurrence that Pradeep Bhuwania is not
maintaining good relations with the deceased.
31. Whatever may be the truth in the
matter, Pradeep Bhuwania was neither arrested nor
sent up for trial.
32. Was it at that time that the I.O. (P.W.
19) thought of it as a general crime of loot and
murder? Perhaps, yes.
33. There is nothing on record to question
the correctness of the statement of P.W. 19 (I.O.) that
he had received some information two days later about
miscreants trying to commit some crime. We say so
for the reason that it was not an off the cuff movement
of the police party from the police station. The
information was recorded as Station Diary Entry No. 23
and the factum of the police party leaving for the place Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
of occurrence was also recorded as Station Diary Entry
No. 24. Till such time, there does not appear to be any
evidence to blame P.W. 19 for entertaining any idea of
falsely implicating any person. It was a separate
information regarding crime to which P.W. 19 came to
know and he acted with quite promptitude. Three
persons were arrested, one of them being
appellant/Sawan Kumar Singh in the raid conducted by
the I.O. All the three miscreants, two of whom were
not associated with the crime of the present case, had
weapons on them. Appellant/Sawan Kumar Singh is
then said to have made a statement incriminating
himself and also naming his two associates, who are
the two other appellants in these appeals.
34. It appears that at that point of time,
P.W. 19 had already spun a story of the deceased
having been killed by the three appellants. Otherwise,
there would have been no reason for the I.O. to have
been so imaginative as to find the identity documents Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
of the deceased with one of the appellants. After
committing a crime, the participants of the occurrence
would not roam around in the same area.
35. The documents belonging to the
deceased, which were recovered from the possession of
one of the appellants, cannot be said to be of any
monetary value. A passbook, by itself, would not fetch
any dividend to the miscreants. It is a matter of
common knowledge that things which are not of any
use to the snatchers/criminals, that is always disposed
off at the earliest.
36. Had the Investigator (P.W. 19) procured
some documents for the proper identification of the
deceased and then later used it as documents showing
it to have been recovered from one of the appellants
and then managing and tutoring the witnesses whose
statements were recorded much later at the police
station who supported the prosecution version later at
the Trial?
Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
37. There could be a possibility of this
happening.
38. It may sound very speculative but the
manner in which the prosecution witnesses Nos. 1 to 5
have claimed to be present at the place of occurrence
in the night when the deceased was shot dead raises
serious doubts about the prosecution story being true.
None of those witnesses who saw the appellants ever
gave any statement to the police immediately after the
occurrence. In fact, one of them has gone on to state
that he knew the elder brother of the deceased and had
told him about the occurrence only after sixteen days.
It was then that the elder brother of the deceased went
to the police station.
39. The learned Advocates for the
appellants have rightly questioned that even if those
witnesses are related to the deceased and residents of
the same area, would they not be called chance
witnesses for their deposition to be scrutinized with Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
greater care and circumspection.
40. The law in this regard is very clear.
41. There is no expression as "chance
witness" in the Indian Evidence Act, 1872. The
expression "chance witness" denotes that such person
has been present at a particular place where the
occurrence took place but for him to be believed, he
would require to give a suitable explanation for his
presence at the place of occurrence. This principle has
been derived from the law of evidence of other
countries which acknowledge that every man's castle is
his own home and he must suitably and reasonably
explain his presence at other places, especially where
an occurrence takes place for him to be believed as a
witness. His position as a witness before the Trial
Court is but no less than an impartial witness, if his
testimony is worth believing. The same standard of
test is required to be applied to the deposition of a
chance witness as is required for any interested, Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
related or partisan witnesses. The substratum of the
rule is that their evidence have to be put to a colander
for winnowing the truth and that their statements
cannot be accepted as ex facie true.
42. We find from the deposition of P.Ws. 1
to 5 that the explanation given by them about their
presence in the dead of the night at a secluded place to
be highly doubtful. All of them knew the deceased as
also the appellants. They also claimed to have seen
the appellants grappling with the deceased. None of
them had seen any one of the appellants armed with
any lethal weapon. Under such circumstances, there
normally should not have been any fear till they
became witnesses to the gunshot resorted by one of
the appellants as alleged in the prosecution case. Their
not stopping to see what actually happened and the
appellants running away in the woods, makes the
description of the afore-noted witnesses absolutely
doubtful. If they had anticipated that the deceased Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
would be caused some harm, it was only natural that
they would have gone to his home and informed the
other family members. None of them have shown any
such promptitude.
43. True it is that people behave differently
in different situations. But in the present case, when,
in the first instance, a written report was lodged in their
presence where there was no whisper about the
participation of the appellants, believing those
witnesses who had come up with a new story of having
seen the appellants committing the crime at the trial is
difficult to accept.
44. Mr. Thakur and Mr. Jha, the learned
Senior Advocates, have submitted that even otherwise,
in the event of the appellants having been convicted for
the offence under Section 302 of the IPC, their specific
roles were required to be established. That but may
not be necessary in our estimation.
45. We have doubted the very prosecution Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
version against the appellants.
46. The deceased died a homicidal death is
beyond question. The post-mortem report and the
evidence of the Doctor confirms it. The deceased died
of gunshot. The timing of the death is also not in
dispute. The place where the deceased had been shot
dead has also not been attempted to be challenged by
the prosecution or the appellants.
47. The question is whether the appellants
were rightly blamed for the murder.
48. The evidence does not give any cogent
answer.
49. We find that the manner in which the
appellants were made accused in this case suggests a
tearing hurry of the local police to anyhow conclude the
investigation of this case. One arrest two days later,
provided the opportunity for the Investigator to do so.
Rest of it followed course.
50. For the reason of the attesting Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
witnesses making out a different case at the Trial and
prima facie the allegation appearing to be carved out of
the confession so extracted from the appellants, we
have doubted the entire prosecution version so far as
the appellants are concerned.
51. The conviction and sentence of the
appellants, referred to above, is not worthy of
acceptance and perforce, we set it aside.
52. All the appellants, above-named, are
acquitted of the charges levelled against them.
53. The appellant/Prafulla Yadav @ Prafulla
Kumar Yadav [Cr. Appeal (DB) No. 895 of 2017] and
the appellant/Suman Sourabh @ Suman @ Shubham
Sourav @ Louli [Cr. Appeal (DB) No. 831 of 2017] are
in custody. They are directed to be set at liberty
forthwith unless their detention is required in any other
case.
54. The appellant/Sawan Kumar Singh [Cr.
Appeal (DB) No. 479 of 2021] is on bail. His liabilities Patna High Court CR. APP (DB) No.895 of 2017 dt.06-10-2023
under the bail-bonds are cancelled.
55. The appeals stand allowed accordingly.
56. Let a copy of this judgment be
dispatched to the Superintendent of the concerned Jail
forthwith for compliance and record.
57. The records of these cases be returned
to the Trial Court forthwith.
58. Interlocutory application/s, if any, also
stand disposed off accordingly.
(Ashutosh Kumar, J)
(Alok Kumar Pandey, J)
Praveen-II/
AFR/NAFR AFR
CAV DATE N/A
Uploading Date 10.10.2023
Transmission Date 10.10.2023
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!