Citation : 2023 Latest Caselaw 5186 Patna
Judgement Date : 9 October, 2023
IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) No.325 of 2017
Arising Out of PS. Case No.-242 Year-2013 Thana- KARAKAT District- Rohtas
======================================================
Shankar Chaudhary Son of Sri Brij Raj Chaudhary, Resident of Village- Malpura, P.O. - Sakala, P.S. Karakat (Gorari), District- Rohatas.
... ... Appellant Versus The State of Bihar
... ... Respondent ====================================================== with CRIMINAL APPEAL (DB) No. 456 of 2017 Arising Out of PS. Case No.-242 Year-2013 Thana- KARAKAT District- Rohtas ====================================================== Sukesh Sah Son of Bindeshwari Sah, Resident of Village- Malpura, Police Station- Gorari (Karakat), District- Rohtas.
... ... Appellant Versus The State of Bihar
... ... Respondent ====================================================== with CRIMINAL APPEAL (DB) No. 481 of 2017 Arising Out of PS. Case No.-242 Year-2013 Thana- KARAKAT District- Rohtas ====================================================== Davindra Kumar Choudhary Son of Ram Parichhan Choudhary, R/o- Malpura, P.S.- Karakat, District- Rohtas.
... ... Appellant Versus The State of Bihar
... ... Respondent ====================================================== Appearance :
(In CRIMINAL APPEAL (DB) No. 325 of 2017) For the Appellant : Mr. Arvind Kumar Pandey, Advocate Mr. Abhishek, Advocate For the Respondent : Mr. Dilip Kumar Sinha, APP (In CRIMINAL APPEAL (DB) No. 456 of 2017) For the Appellant : Mr. Arvind Kumar Pandey, Advocate Mr. Abhishek, Advocate For the Respondent : Mr. Satya Narayan Prasad, APP (In CRIMINAL APPEAL (DB) No. 481 of 2017) For the Appellant : Mr. Shambhu Narayan Singh, Advocate For the Respondent : Mr. Bipin Kumar, APP Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
====================================================== CORAM: HONOURABLE MR. JUSTICE SUDHIR SINGH and HONOURABLE MR. JUSTICE CHANDRA PRAKASH SINGH C.A.V. JUDGMENT (Per: HONOURABLE MR. JUSTICE SUDHIR SINGH)
Date : 09-10-2023
The criminal appeals arise out of common judgment of
conviction dated 15.02.2017 and order of sentence dated
22.02.2017, therefore, to have been heard together and are being
disposed of by this common judgment.
2. All the appellants named above have preferred these
appeals against the common judgment of conviction dated
15.02.2017 and the order of sentence dated 22.02.2017, passed by
Shri Prabhu Nath Singh, Sessions Judge, Rohtas, Sasaram in
Sessions Trial No.378 of 2014 arising out of Karakat P.S. case
No.242 of 2013, whereby and whereunder the appellants have been
convicted under Sections 302/34 of the Indian Penal Code
(referred to 'I.P.C.') and have been sentenced to undergo life
imprisonment with fine of Rs.50,000/- each for the offence under
Sections 302/34 of the I.P.C. and in default of payment of fine,
further undergo rigorous imprisonment for one year.
3. The prosecution case, as per the written report of
informant Vikesh Kumar (PW 5), is that on 26.10.2013 at around
7.30 P.M. his elder brother Ramesh Kumar Sah went to attend Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
natural call towards road. In the meantime he heard cry of his
brother whereupon he run towards the road and he had seen in the
torch light, accused persons-appellants Davindra Kumar
Choudhary, Sukesh Sah and Shankar Choudhary armed with knife
and they were blowing knife repeatedly. The accused persons
seeing the informant also asked to do away his life. Then he ran
away from there towards village making alarm. The accused
persons threw the brother of the informant in the water and fled
away. The brother of the informant was taken out from the water
with the help of the villagers, then the informant saw the injury on
the person of his brother making by knife. His brother asked him
that Sukesh Sah, Davindra Kumar Choudhary and Shankar
Choudhary assaulted him badly by means of knife and further
asked him to take him to the Hospital for his treatment. Then he
was rushed to the Hospital, but his brother died in the way to the
Hospital. Then they rushed to the police station along with dead
body of his brother. It has been claimed by the informant that the
accused persons with common intention committed death of his
brother by means of knife.
4. On the basis of fardbeyan of the informant, Karakat P.S.
case No.242 of 2013 was registered. After completion of
investigation, the Investigating Officer submitted charge sheet Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
under Sections 302/34 of the I.P.C. and thereafter 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.
5. During trial, the prosecution examined altogether nine
witnesses, namely, Rajesh Kumar Sah @ Rajesh Kumar (PW 1),
Nathuni Sah (PW 2), Rajendra Sao (PW 3), Amrawati Devi @
Umrawati Devi (PW 4), Vikesh Kumar @ Vikash-informant (PW
5), Dr. K.D. Pujan (PW 6), Rajindar Yadav (PW 7), Ajit
Choudhary (PW 8) and Bam Bahadur Choudhary (PW 9). In
support of its case, the prosecution has also produced exhibits as
Ext.1 (fardbeyan), Ext.2 (written report), Ext.3 (postmortem
report), Ext.4 (formal F.I.R.), Ext.5 (seizure list) and Ext.6 (inquest
report). In support of its case, the defence has produced exhibit,
viz. Ext.A (c.c. of final form/report of Karakat P.S. case
No.148/2009). After conclusion of the trial, the learned Trial Court
convicted and sentenced the appellants in the manner as indicated
above.
6. Learned counsel for the appellants has submitted that the
trial suffers from several infirmities that have been overlooked by
the learned trial Court and, therefore, the impugned judgement is Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
not sustainable in the eyes of the law. It has been contended that
the prosecution has miserably failed to prove the place and manner
of occurrence beyond reasonable doubt, as the material
contradictions and discrepancies in the testimony of the
prosecution witnesses cast doubt on the case of the prosecution. To
buttress this contention, attention has been drawn to the deposition
of the eyewitnesses, asserting that severe discrepancies exist in the
ocular testimony of PW 1, PW 2, PW 3, PW 4 and PW 5. It has
been pointed out that their testimonies suffer from inconsistencies
and deserve rejection. Moreover, PW 5 (Informant), who is alleged
to be an eyewitness, doesn't mention the presence of other
witnesses as eyewitnesses to the offence. The attention of this
Court has also been drawn to the absence of any source of light,
and thereby, the possibility of identification made by the deceased
in his oral dying declaration regarding the participation of
appellants in the alleged crime can be considered as a mistaken
identity. Moreover, the testimony of a doctor casts doubt on the
oral dying declaration, stating that the patient would have died
immediately after sustaining multiple injuries. Furthermore, the
Investigating Officer did not seize the light alleged to be the source
of identification by PW 5. Additionally, the Investigating Officer
testified that there were no cut marks on the clothes of the Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
deceased, despite multiple stab injuries. Therefore, it has been
argued that there are severe lacunae in the prosecution's case, and
the chain of circumstances does not unequivocally point to the
guilt of the appellants. Hence, the findings of the learned trial
Court are legally flawed, incorrect in terms of facts, lacking in
legal reasoning, and devoid of merit, making the judgement of
conviction fit to be set aside.
7. Learned APP for the State, on the other hand, has
submitted that the judgement of conviction and order of sentence
under challenge require no interference as the prosecution has
been able to prove the case beyond all reasonable doubts. It has
been submitted that the prosecution witnesses have remained
consistent in the testimony during the course of trial and there does
not remain any lacuna in the case of the prosecution. The minor
inconsistencies in the testimony of the witnesses cannot be a
ground to reject their evidence as a whole. It has been further
contended that there does not lie any hiatus in the chain of
circumstances and all the evidence points towards the guilt of the
appellants. Therefore, it has been argued 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 judgement
of conviction of the learned trial Court.
Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
8. After perusing the record and hearing the arguments
advanced by the parties, following issues arise for consideration in
these appeals: -
(I) Whether the oral dying declaration can be relied upon in the absence of a source of identification and considering the testimony of the doctor?
(II) Whether the presence of the alleged eyewitnesses (PW1 to PW4) at the place of occurrence becomes doubtful in the light of the statement made by the Informant (PW5)?
(III) Whether the presence of PW5 at the alleged place of occurrence can be considered admissible in light of the fact that he heard the voice of the deceased from 800 gaj which is equivalent to 0.728Km?
(IV) Whether the absence of cut marks on the clothing of the deceased despite the presence of multiple stab injuries is fatal for the prosecution's case?
(V) Whether non-examination of the material witnesses (Rahul Paswan, Ghamri Ansari and Sanju Singh), who helped the Informant to take out the deceased from the pond and in front of whom it is alleged that the deceased made oral testimony, has caused prejudice to the appellants?
9. With reference to issue no. I, it is evident from the
perusal of the records that the occurrence occurred between 7:00
and 7:30 PM during the month of October. Further, it has been
found from the fardbeyan, which has been marked as Exhibit 1 and Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
from the testimony of alleged eyewitnesses that the deceased made
an oral dying declaration in front of the alleged eyewitnesses and
co-villagers, alleging that the appellants have badly assaulted him
with knife and asked to quickly take him for treatment. These
given facts hold significant relevance to the manner in which oral
dying declaration is made. It is relevant to take note that the
prosecution has not produced any evidence regarding the source of
identification in which the deceased identified the appellants.
Additionally, PW5 (Informant) mentions in para 12 of his
deposition that it was a dark night. Considering the time of
occurrence (7-7:30 pm on October 26th), it raises questions about
the possibility of accurate identification under such conditions. At
this juncture, it is relevant to take note of the principles cited for
dying declaration by Hon'ble Supreme Court in the case of
Khushal Rao v. State of Bombay reported in AIR 1958 SC 22 at
para 16 that:
"On a review of the relevant provisions of the Evidence Act and of the decided cases in the different High Courts in India and in this Court, we have come to the conclusion, in agreement with the opinion of the Full Bench of the Madras High Court, aforesaid,
(1) that it cannot be laid down as an absolute rule of law that a dying declaration cannot form the sole basis of conviction unless it is corroborated;
Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
(2) that each case must be determined on its own facts keeping in view the circumstances in which the dying declaration was made;
(3) that it cannot be laid down as a general proposition that a dying declaration is a weaker kind of evidence than other pieces of evidence;
(4) that a dying declaration stands on the same footing as another piece of evidence and has to be judged in the light of surrounding circumstances and with reference to the principles governing the weighing of evidence;
(5) that a dying declaration which has been recorded by a competent Magistrate in the proper manner, that is to say, in the form of questions and answers, and, as far as practicable, in the words of the maker of the declaration, stands on a much higher footing than a dying declaration which depends upon oral testimony which may suffer from all the infirmities of human memory and human character, and
(6) that in order to test the reliability of a dying declaration, the court has to keep in view, the circumstances like the opportunity of the dying man for observation, for example, whether there was sufficient light if the crime was committed at night; whether the capacity of the man to remember the facts stated, had not been impaired at the time he was making the statement, by circumstances beyond his control; that the statement has been consistent throughout if he had several opportunities of making a dying declaration apart from the official record of it; and that the Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
statement had been made at the earliest opportunity and was not the result of tutoring by interested parties."
In the light of the facts of the present case and being
mindful of the governing principles regarding dying declaration,
we find it difficult to rely upon the oral dying declaration made by
the deceased. Moreover, through the evidence of the Doctor
(PW6), who conducted the post mortem stated in para 19 of his
deposition that after sustaining injuries as mentioned in the post
mortem report, the person will die immediately.
Hence, the oral dying declaration made by the deceased
cannot be relied upon in the light of no evidence regarding the
source of identification and the testimony of the doctor regarding
the injuries suffered by the deceased.
Accordingly, the issue no. I is decided in negative.
10. With reference to issue no. II, it is relevant to take note
that the prosecution alleged to have five eye-witnesses including
the informant, to this case, who all are related witnesses. Though
the PW1 to PW5 contends to be an eyewitness to the alleged
occurrence. It is relevant to note that, unfortunately from the
paper-book it is evident that there are two persons examined as
PW3. As far as the evidence of 1st PW3, Rajiv Sao S/o Nathuni
Sao is concerned. Since he has not been put up for cross Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
examination by the defence and reasons best known to the
prosecution. His evidence cannot be looked at. Coming to the PW3
Rajendra Sao S/o Late Kashinath Sao, who also claims to be an
eyewitness to this case.
The presence of the PW1 to PW4 at the alleged place of
occurrence becomes doubtful in light of the testimony of PW5
(Informant) where in para 13 of his deposition, he categorically
stated that he saw that the deceased was lying on the road, he goes
back shouting and thereafter the rest PW1 to PW4 came together
at the place of occurrence. So, as per the deposition of PW5, none
of the eye-witnesses had occupied him earlier, rather after
shouting, when the informant again went to the place of
occurrence then the deceased was in the pond. At this point, it is
imperative to consider the decision of the Hon'ble Supreme Court
passed in the case of Sunil Kumar Shambhudayal Gupta and
others versus State of Maharashtra, reported in (2010) 13 SCC
657, where in para no. 16 the following has been observed:
"The discrepancies in the evidence of eyewitnesses, if found to be not minor in nature, may be a ground for disbelieving and discrediting that evidence. In such circumstances witnesses may not inspire confidence if the evidence is found to be in conflict and contradiction with the other evidence and the statement already recorded. In such a Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
case, it cannot be held that the prosecution proved its case beyond reasonable doubt."
In light of the discussions made above, we are of the
considered opinion that there exist reasonable doubts,
contradictions, and inconsistencies in the testimony of the witnesses
which casts doubt on the presence of the eyewitnesses (PW1 to
PW4) at the place of occurrence.
Accordingly, the issue no. II is decided in affirmative.
11. With reference to Issue No. III, when assessing the
credibility of the (PW5) Informant's testimony, it becomes
paramount to evaluate the plausibility of his claim to have heard the
deceased's shouts from a substantial distance of 800 gaj, equivalent
to 0.728 kilometres. The Investigating Officer (PW9) has
acknowledged that the distance between the deceased's residence
and the alleged place of occurrence spans 800 gaj, equivalent to
0.728 kilometres. Such an extensive distance warrants a
comprehensive evaluation of the acoustic conditions at the alleged
site. The prosecution contends that the Informant, PW5, asserts
hearing the deceased's voice while positioned on the road in front of
his residence. Moreover, it has come to light, through the
testimonies of PW5 and corroborating statements from other
witnesses, that PW5 was present at his door where 4-5 other
individuals were engaged in unloading grills. This assertion, Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
however, raises significant doubts within the purview of this Court.
The Court finds it implausible that an ordinary person could
perceive audible sounds from such a considerable distance,
particularly amidst the potential ambient noise of daily life. In light
of these concerns, the Court is compelled to cast doubt upon the
reliability and credibility of PW5's testimony in this context.
Hence, it is the considered opinion of this Court that, given
the circumstances involving individuals surrounding PW5 while
unloading grills, his claim of hearing the deceased's shouts from a
distance of 800 gaj (equivalent to 0.728 kilometres) appears
unreasonable. Consequently, the credibility of PW5's presence at
the place of occurrence and being eyewitness to this case is subject
to doubt.
Accordingly, the issue no. III is decided in negative.
12. In addressing issue no. IV, it is crucial to underscore the
assertion that the deceased sustained multiple stab injuries which
resulted in his demise. However, upon careful examination of the
inquest report, it is evident that there is no reference to cut marks on
the clothing of the deceased. This critical information is further
substantiated by the deposition of the Investigating Officer (PW9)
in paragraph 14, where he confirms the absence of any cut marks on
the vest and jeans worn by the deceased. Moreover, the inquest Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
report, which has been marked as Exhibit 6, explicitly notes the
deceased as being attired in jeans and a vest, yet no mention of any
cut marks or alterations on the clothing. Of particular relevance is
the testimony of the Doctor (PW6) in the post-mortem report,
which delineates the presence of multiple stab injuries on the
deceased's body. Notably, the deceased was wearing jeans and vest,
and it is evident that these injuries coincide with the sharp cut
injuries, specifically injury no. (iii) on the left side of the chest,
injury no. (iv) on the epigastric region, injury no. (v) on the left side
of the abdomen, injury no. (vii) on the back of the chest in five
locations, and injury no. (viii) on the front of the chest near the
heart. Consequently, it stands to reason that cut marks should have
been discernible on the clothing of the deceased.
In light of the foregoing analysis and the issues raised
herein, this Court is compelled to scrutinize the prosecution's case
with meticulous attention. The absence of any mention of changes
in the clothing of the deceased, despite the presence of multiple stab
injuries, poses a formidable challenge to the prosecution's narrative.
The inquest report, testimonies of witnesses, and the post-mortem
findings collectively raise serious doubts regarding the veracity and
completeness of the evidence presented. This Court underscores
that the prosecution carries the burden of proving its case beyond a Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
reasonable doubt, and the inconsistencies surrounding the condition
of the deceased's clothing and absence of cut marks on it create
significant ambiguity. In the absence of concrete evidence
supporting the presence of cut marks on the clothing, a fundamental
gap in the prosecution's case emerges.
Accordingly, the issue no. IV is decided in affirmative.
13. With reference to issue no. V, it is evident from the
fardbeyan, which has been marked as Exhibit 1 that three persons
namely, Rahul Paswan, Ghamri Ansari and Sanju Singh helped the
Informant to take out the deceased from the pond, could have been
the Independent Witness to the oral dying declaration and non-
examination of these material witnesses cast doubt on the
prosecution. In this context, it becomes imperative to refer to the
Hon'ble Supreme Court judgement in the case of Takhaji Hiraji v.
Thakore Kubersing Chamansing reported in (2001) 6 SCC 145, in
paragraph 19 of the judgement, it has been observed that the non-
examination of a material witness, who could provide essential
information or fill gaps in the prosecution's case, may lead the
Court to draw an adverse inference against the prosecution.
However, if overwhelming evidence has already been presented, the
non-examination of additional witnesses may not be significant. In
such cases, the Court must scrutinise the value of the evidence Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
already presented and consider whether the witness in question was
available but withheld. Thus, in light of the above referred decision
of the Hon'ble Supreme Court, in the facts of the present case we
find that the persons named in the FIR who helped the informant to
take out the deceased from the pond and who would have listened
to the oral dying declaration if made and could be a material
independent witness to this case if not withheld. Thereby, adverse
inference can be drawn against the prosecution in this case. Hence,
non-examination of the material witness who has been withheld by
the prosecution caused prejudice to the appellants.
Accordingly, the issue no. V is decided in affirmative.
14. In light of the above mentioned legal positions and on
the basis of the findings arrived at on the issues formulated above,
we are of the considered opinion that the conviction of the
appellants in all the appeals is not sustainable in the eyes of law and
the prosecution has failed to prove its case beyond all reasonable
doubts.
15. Therefore, all the criminal appeals stand allowed and
the judgment of conviction dated 15.02.2017 and order of sentence
dated 22.02.2017, passed by Shri Prabhu Nath Singh, Sessions
Judge, Rohtas, Sasaram in Sessions Trial No.378 of 2014 arising
out of Karakat P.S. case No.242 of 2013, are set aside.
Patna High Court CR. APP (DB) No.325 of 2017 dt.09-10-2023
16. Since the appellant Shankar Chaudhary of Criminal
Appeal (DB) No.325 of 2017 and appellant Davindra Kumar
Choudhary of Criminal Appeal (DB) No.481 of 2017, are in jail
custody, they are directed to be released from custody forthwith, if
not wanted in any other case.
17. The appellant Sukesh Sah of Criminal Appeal (DB)
No.456 of 2017 is on bail, he is discharged from the liability of his
bail bonds.
18. Pending application (s), if any, stand disposed of.
(Sudhir Singh, J)
( Chandra Prakash Singh, J) Narendra/-
AFR/NAFR AFR CAV DATE 26.09.2023 Uploading Date 09.10.2023 Transmission Date 09.10.2023
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!