Citation : 2023 Latest Caselaw 5261 Patna
Judgement Date : 11 October, 2023
IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) No.681 of 2018
Arising Out of PS. Case No.-12 Year-2016 Thana- NOWKOTHI GARHPURA District-
Begusarai
======================================================
Parwati Devi @ Paro Devi W/o Rameshwar Mahto resident of Village- Pir Nagar, P.S. Naokothi, District- Begusarai.
... ... Appellant/s Versus The State Of Bihar
... ... Respondent/s ====================================================== with
CRIMINAL APPEAL (DB) No. 688 of 2018 Arising Out of PS. Case No.-12 Year-2016 Thana- NOWKOTHI GARHPURA District-
Begusarai ====================================================== Prince Kumar Mahto @ Prince Kumar S/o Rameshwar Mahto, R/o Vill. Pir Nagar, P.S.- Naokothi, District- Begusarai.
... ... Appellant/s Versus The State Of Bihar
... ... Respondent/s ====================================================== with
CRIMINAL APPEAL (DB) No. 690 of 2018 Arising Out of PS. Case No.-12 Year-2016 Thana- NOWKOTHI GARHPURA District-
Begusarai ====================================================== Rameshwar Mahto S/o Late Shibu Mahto, resident of Village- Pir Nagar, P.S. Naokothi, District- Begusarai.
... ... Appellant/s Versus Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
The State Of Bihar
... ... Respondent/s ====================================================== Appearance :
(In CRIMINAL APPEAL (DB) No. 681 of 2018) For the Appellant/s : Mr. Ajay Kumar Thakur, Advocate Mr. Rajkumar Rajesh, Advocate For the State : Smt. Usha Kumari No-1, APP For the informant : Mr. Jai Prakash Singh, Advocate (In CRIMINAL APPEAL (DB) No. 688 of 2018) For the Appellant/s : Mr. Ajay Kumar Thakur, Advocate Mr. Pushpendra Kumar Singh, Advocate For the State : Mr. Sadanand Paswan, APP For the informant : Mr. Jai Prakash Singh, Advocate (In CRIMINAL APPEAL (DB) No. 690 of 2018) For the Appellant/s : Mr. Ajay Kumar Thakur, Advocate Mrs. Kiran Kumari, Advocate Mr. Md. Imteyaz Ahmad, Advocate Mr. Ritwik Thakur, Advocate Mrs. Vaishnavi Singh, Advocate For the State : Mr. Sadanand Paswan, APP For the informant : Mr. Jai Prakash Singh, Advocate ====================================================== CORAM: HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI and HONOURABLE MR. JUSTICE CHANDRA SHEKHAR JHA ORAL JUDGMENT (Per: HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI)
Date : 11-10-2023
The present appeals have been filed by the concerned
appellants-convicts under Section 374(2) of the Code of Criminal
Procedure, 1973 (hereinafter referred as the 'Code') against
impugned judgment of conviction dated 06.04.2018 and order of
sentence dated 09.04.2018 passed by learned Special Judge
S.C./S.T. (POA) Act, Begusarai in connection with Naokothi P.S.
Case No. 12 of 2016, whereby the concerned Trial Court has
convicted the present appellants for the offences punishable under Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Sections 302/34, 120B of the I.P.C., under Section 27 of the Arms
Act and under Section 3(2)(v) of S.C./S.T. Prevention of Atrocities
Act.
2. The factual matrix of the present case is as under:-
"On 27.02.2016, at about 09:00 a.m. in the morning, Swati Kumari @ Krishna Kumari aged about 27 years, daughter of the informant Harilal Paswan (a teacher in an upgraded Middle School, Pir Nagar, Gamaharia) went to the school at 09:00 a.m. on 27.02.2016. The same day, at about 01:30 p.m., Swati Kumari was coming back to her home from the school. She was shot dead by the unknown miscreants who were boarded on a motorcycle in front of the house of Rampravesh Paswan. It is said that on hulla, the informant reached at the place of incident and found her daughter lying dead on the road with firearm injuries on her right ear, left jaw, left hand and on her rib cage. He asked the people of the locality regarding the occurrence but could not get any information regarding the unknown miscreants. It is further stated that Prince Kumar Mahto had kidnapped his daughter in the year 2012 for which Naokothi P.S. Case No. 30 of 2012 dated 15.05.2012 under Section 363, 366, 342, 323, 376/34 of the I.P.C. and S.C./S.T. Act was registered and in connection with the aforesaid case, Prince Kumar is in custody at Begusarai jail. It is also stated that earlier his daughter Swati Kumari was threatened by Prince Kumar Mahto not to depose in the Court, but ignoring the threat, his daughter had deposed in the Court and a few months ago, Prince Kumar Mahto was convicted and was sentenced for life by the concerned Court. The informant has claimed that Prince Kumar Mahto, who is in jail custody, has conspired and committed the murder of his daughter with the help of his unknown companion miscreants."
Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
3. On the basis of the aforesaid fardbeyan given by
Harilal Paswan, formal F.I.R. came to be registered as Naokothi
P.S. Case No.12 of 2016 for the offences under Sections 302/34,
120B of the I.P.C., under Section 27 of the Arms Act and under
Section 3(2)(v) of the S.C./S/T. Act. The Investigating Officer
carried out the investigation, and during the course of
investigation, the Investigating Officer had recorded the statement
of the witnesses, collected the documentary evidence and
thereafter, filed the charge-sheet against the appellants and two
other accused. The learned Magistrate committed the case to the
concerned Sessions Court under Section 209 of the Code as the
case was exclusively triable by the Court of Sessions.
3.1 Before the Sessions Court, the case was registered as
Naokothi P.S. Case No. 12 of 2016. Before the Trial Court, the
prosecution had examined six witnesses and also produced the
documentary evidence. Thereafter, statement of the accused under
Section 313 of the Code came to be recorded and after conclusion
of the evidence, the Trial Court passed the impugned judgment and
order by which the Trial Court convicted the present appellants, as
observed hereinabove, whereas two other accused namely,
Chandrashekhar Paswan @ Karnal Paswan and Shatruhan Paswan
have been acquitted by the Trial Court. Against the said order of Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
conviction, the three convicts have filed three separate appeals, as
observed hereinabove.
4. Heard Learned Advocate Mr. Ajay Kumar Thakur
assisted by Mr. Rajkumar Rajesh, Mr. Pushpendra Kumar Singh,
Mrs. Kiran Kumari and Mrs. Vaishnavi Singh for the appellants,
Mr. Jai Prakash Singh for the informant and Smt. Usha Kumari
No.1 and Mr. Sadanand Paswan, learned A.P.P's. for the
Respondent-State.
5. Learned Advocate Mr. Ajay Kumar Thakur for the
appellants would mainly submit that the present case is of
circumstantial evidence, and there is no eye-witness to the
occurrence in question. It is further submitted that the prosecution
has not completed the chain of circumstances from which it can be
conclusively proved that the present appellants and appellants only
have committed the alleged offence. It is further submitted that the
appellant Rameshwar Mahto and Paro Devi @ Parwati Devi are
parents of the accused Prince Kumar Mahto. It is submitted that
Prince Kumar Mahto was in custody when the occurrence in
question had taken place. He has been implicated only on the
ground that the deceased filed case against him for the offence
punishable under Section 376 of the I.P.C. in which the said
accused has been convicted by the Trial Court, as a result of Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
which, keeping grudge of the same, he has committed the present
offence. It is further submitted that there is no material available
with the Trial Court that the present appellants have hatched
conspiracy and thereafter, killed the deceased Swati Kumari, as
alleged by the prosecution. It is also submitted that Trial Court has
mainly placed reliance upon the C.D.R's collected by the
Investigating Officer with regard to the mobile phones of the
appellants/convicts and the deceased Swati Kumari. At this stage,
it is further submitted that the prosecution did not examine the
service provider with a view to prove that the said C.D.R. was
provided by the concerned mobile company to the Investigating
Officer and, in fact, Investigating Officer himself has issued
certificate under Section 65(B) of the Evidence Act by stating that
he is authorized to issue such certificate. However, the prosecution
has not produced any material to point out as to who had given the
said authorization to the Investigating Officer to issue such
certificate. Thus, it is submitted that even the said C.D.R's are also
not duly proved, though produced by the Investigating Officer
before the Trial Court. In spite of that, the Trial Court has mainly
placed reliance upon the said document.
6. Learned counsel for the appellants would thereafter
submit that even assuming that from the C.D.R's, collected by the Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Investigating Officer, it is established that accused Prince Kumar
Mahto called his parents from his mobile number on the date of
occurrence and prior to that, the said accused Prince Kumar Mahto
also called the deceased Swati Kumari on her mobile phone. Even
then, from the said fact only it cannot be proved beyond
reasonable doubt that from the jail, accused Prince Kumar Mahto
asked his parents to kill Swati Kumari, and in the morning of the
date of occurrence, the accused Prince Kumar Mahto threatened
Swati Kumari. There is no such evidence on record produced by
the prosecution. Thus, the Trial Court has passed an order of
conviction only on the basis of presumption. It is submitted that
though it is alleged by the prosecution that the location of the
mobile phones of the appellant Rameshwar Mahto and Parwati
Devi were found at the place of occurrence, it is revealed from the
deposition of the Investigating Officer that both the said appellants
are residing in the same area near the place of occurrence and,
therefore, naturally tower location of their mobile phones would be
the residence of the said appellants. Learned counsel, therefore,
urged that impugned order be quashed and set aside.
7. Learned counsel further submitted that even the F.I.R.
was registered against the deceased Swati Kumari and her brother
for the offences punishable under Section 302, 120B/34 of I.P.C. Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
The said case was pending before the concerned Trial Court.
Therefore, the deceased was having criminal history and,
therefore, there are chances that some other persons might have
killed her.
8. Learned counsel Mr. Ajay Kumar Thakur further
submits that the Trial Court has acquitted two other accused
namely, Shatruhan Paswan and Chandrasekhar Paswan against
whom it is alleged that the appellant Rameshwar Mahto with the
help of other two persons killed the deceased, and it is the case of
the prosecution in the form of deposition of PW-3 Shyama Devi
that she had seen the appellant Rameshwar Mahto, Parwati Devi
running from the place of occurrence, whereas, she has also seen
Chandrasekhar Paswan fleeing away from the said place with a
pistol. Thus, when the Trial Court has not believed the story of the
said witness while acquitting Chandrasekhar Paswan, there was no
reason for the Trial Court to believe the other part of the story of
the said witness. It is also submitted that against the order of
acquittal passed in favour of the two other accused, the informant
and/or State has not preferred any acquittal appeal. Learned
counsel, therefore, urged that all the present appeals be allowed
and thereby the impugned order be quashed and set aside. Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
9. On the other hand, learned A.P.P Mr. Jai Prakash
Singh appearing for the informant has referred the depositions of
the prosecution witnesses and thereafter submitted that the accused
Prince Kumar Mahto committed rape upon the deceased Swati
Kumari and, therefore, deceased Swati Kumari filed F.I.R. against
him. The present appellants were given threats that she should not
give deposition during the course of the trial of the said case.
Therefore, the F.I.R. with regard to the said incident was also filed
against the appellant Rameshwar Mahto and Parwati Devi in the
year 2014. Learned counsel has referred the observations made by
the Trial Court with regard to the said F.I.R. in the impugned
judgement. It is further submitted that despite the threats given by
the concerned appellants, Swati Kumari gave her deposition in the
Court, as a result of which, Prince Kumar Mahto came to be
convicted for commission of the offence punishable under Section
376 of the I.P.C. and he was sent to the jail. Thus, the prosecution
has proved the motive on the part of the accused to commit the
present offence.
10. Learned counsel would further submit that PW-3
Shyama Devi is though not an eye-witness to the occurrence, she
has specifically stated in her examination-in-chief that she reached
the place of occurrence after hearing the sound of firing. She had Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
seen Parvati Devi and Rameshwar Mahto fleeing from the said
place and Chandrasekhar Paswan was also with them and
Chandrasekhar Paswan was carrying a pistol. Learned counsel,
therefore, submitted that on the basis of the said evidence, the Trial
Court has rightly passed an order of conviction against the
appellants herein.
11. It is further submitted that the Investigating Officer
had seized the mobile phones of the deceased as well as the
appellants Parwati Devi and Rameshwar Mahto and C.D.R. of
mobile phones of the aforesaid three persons as well as the mobile
phone of Prince Kumar Mahto, who was in custody, were obtained
by the Officer. The said Officer has produced the C.D.R. of the
said mobile phones before the Trial Court and the same is
exhibited. Learned counsel submitted that from the C.D.R's
collected by the Investigating Agency, it is revealed that in the
morning on the date of occurrence at about 07:12 a.m. Prince
Kumar Mahto, who was in custody, dialed from his mobile phone
on the mobile phone of the deceased Swati Kumari and gave
threats. Thereafter, during 09:46 a.m. to 13:45 hrs. (01:45 p.m.),
Prince Kumar Mahto had talked thirteen times with his father and
also talked with his mother Parwati Devi between 09:41 a.m. to
13:42 hrs. six times. It is also submitted that the tower location of Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
the appellants Rameshwar Mahto and Parwati Devi is the place of
occurrence, whereas the location of mobile phone of Prince Kumar
Mahto is the area in which he was kept in custody. Thus, it is
submitted that the prosecution has proved the case against the
appellants/convicts beyond reasonable doubt. However, learned
counsel has fairly submitted that this is the case of circumstantial
evidence and there is no eye-witness to the occurrence in question.
12. Learned counsel for the informant has also fairly
submitted that against the order of acquittal passed by the Trial
Court against the two other accused, no appeal has been filed by
the informant or the State.
13. Learned A.P.P. has also opposed the appeals and
adopted the submissions canvassed by the learned counsel for the
informant. Both the learned counsels, therefore, urged that all the
three appeals be dismissed as the prosecution has proved the case
against the accused beyond reasonable doubt.
14. Having heard the learned counsel appearing for the
parties and having gone through the entire evidence led by the
prosecution before the Trial Court, it would emerge that,
admittedly, there is no eye-witness to the occurrence in question
and the case of the prosecution rests on the circumstantial
evidence. It is not in dispute that the informant Harilal Paswan, Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
who was the father of the deceased Swati Kumari, has not been
examined by the prosecution as the said informant died during the
pendency of the appeal because of his illness. If the fardbeyan
given by the informant Harilal Paswan is carefully seen, it is his
specific case that on 27.02.2016 at 01:30 p.m. when his daughter
Swati Kumari was returning from the school near the house of
Rampravesh Paswan, unknown persons came on the motorcycle
and opened fire from the pistols which they were carrying. On
hearing hulla, the informant immediately reached the place of
occurrence, and at that time, he saw that his daughter Swati
Kumari succumbed to the injuries and died. She had sustained
injuries on various parts of the body. He, therefore, tried to collect
information from the persons who were gathered near the place of
occurrence. However, no information was received from the
persons who were present with regard to the assailants. However,
the said informant has further raised doubt/suspicion that Prince
Kumar Mahto in connivance with his parents hatched the
conspiracy with a view to kill his daughter. The said informant has
also attributed motive by stating that Prince Mahto has been
convicted for the offence punishable under Sections 363, 366, 342,
323, 384, 386, 376/34 of I.P.C and S.C./S.T. Act. In the F.I.R. filed
by the deceased Swati Kumari, threats were given during the Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
pendency of the said trial that Swati Kumari should not give
deposition against the said accused. Despite that, she gave her
deposition before the Court and, therefore, the said accused has
been convicted and sentenced to suffer rigorous imprisonment for
life.
15. It further transpires from the record that PW-1
Pramod Kumar was examined by the prosecution as a witness to
the Seizure List. The bullet was found at the place of occurrence
which was seized by the Investigating Agency and the said witness
has signed the Seizure List. However, during cross-examination
the said witness has stated that the bullet was not recovered in his
presence. A number of persons gathered at the place and darogaji
asked him to sign the Seizure List.
16. PW-2 Kailash Paswan is the brother of the deceased
Swati Kumari. The said witness in examination-in-chief stated that
the occurrence took place on 27.02.2016 at 01:16 p.m. At that
time, he was present in his house. He heard the sound of firing,
therefore, he rushed towards the school. When he reached at the
place of occurrence, he found his sister dead with bullet injuries on
various parts of her body. Due to fear, nobody had informed at the
time of occurrence. Thereafter, he came to know that on the basis
of the direction given by Prince Kumar Mahto, who was in jail, Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Rameshwar Mahto, Shatrudhan Paswan, Karnal Paswan and Paro
Devi have killed his sister. The said witness has also stated about
the case of rape registered by his sister against Prince Kumar
Mahto in which Prince Kumar Mahto has been sentenced to suffer
R.I. for life. He also stated that Prince Kumar Mahto gave threats
from his mobile phone on various occasions. The said witness also
signed on the Inquest Report prepared by the Investigating Officer
and also signed the Seizure List.
16.1 During cross-examination, PW-2 stated that he
reached the spot/place of occurrence after three minutes and he is
not an eye-witness to the occurrence and is giving the deposition
on the basis of information gathered by him.
17. PW-3 Shyama Devi is the maternal aunt of the
deceased and sister-in-law of the informant. The said witness has
stated in her examination-in-chief that at the time of occurrence,
she was in the house of father of Swati Kumari (house of the
informant). She heard the sound of firing and rushed to the place
of occurrence. At that time, she had seen that her sister's daughter
was lying in the ditch and Parvati Devi and Rameshwar Mahto
were fleeing from the said place with Chandrasekhar Paswan who
was carrying a pistol. She further stated that Swati Kumari sent
Prince Mahto to jail. However, the said witness had identified only Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Parwati Devi who was present in the Court. She had identified
Prince Kumar as Shatrudhan and Chandrasekhar as Prince. She
could not identify any other accused.
17.1 During cross-examination, the said witness has
stated that she had stated before the Police while giving her
statement that she saw dead body and when enquired, villagers
informed her that assailants came on motorcycle and opened fire
on Swati Kumari, as a result of which, she died. She had also
given statement before the Police that the persons who had
gathered at the place of occurrence did not inform about the name
of the assailants. She had further admitted that when she reached
near the dead body of Swati Kumari, she did not find any of the
accused at the said place. She had also stated that Swati Kumari
was an easy virtue and a case was also registered against her. She
has also admitted that she is not an eye-witness to the occurrence.
18. PW-4 Doctor Raju had conducted the post mortem of
the deceased. The said witness found following injuries:-
Rigor Mortis- Absent Both of Upper and Lower limb. External Injuries-
Dark blood and Blood cloth present on face and other part of body.
Injuries-
(1) Lacerated Wound - one and half inch X one inch on right
ear margin inverted with charing and tattooing (entry wound) Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
(2) Lacerated Wound on left side neck behind left mandible
margin everted (exit wound) (3) Lacerated Wound - 3X2 inch on lateral side of left arm.
Margin inverted (entry wound) (4) Lacerated Wound - 4X3 inch on lateral side of left arm.
Margin everted (exit wound) (5) four and half inch X three and half inch deep to chest cavity in left side chest. Margine everted (entry wound) (6) Six X five inch deep to Chest chemical on right side. Margin everted (exit wound) (7) Lacerated wound - half inch X half inch deep to abdominal
cavity on right lumber region. Margin inverted (entry wound) (8) One inch X one inch deep to abdominal cavity wound left
side umblicus. Margin everted (exit wound) Dissection - Dark blood in base of cranial cavity, abdominal cavity, multiple perforation on small intestine. Uterus - small and non gravid. Stomach contained semi-digested food.
Cause of death - Haemorrhage and shock due to above injuries caused by fire arm.
Time since death - within eight hours.
19. PW-5 Brajesh Kumar Singh is the Investigating
Officer who had carried out the Investigation. The said Officer has
recorded the statement of the witnesses and collected the
documentary evidence in the form of C.D.R. of the mobile phones
of the deceased and all the three appellants. The said witness has
also seized one bullet and empty cartridges from the place of
occurrence. The said Officer also seized the mobile phone of the
deceased, accused Rameshwar Mahto and Parwati Devi. The said Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
witness also collected the information in the form of the C.D.R. of
the said mobiles and stated that on the date of occurrence at 07:12
a.m., accused Prince Kumar Mahto made phone call to deceased
Swati Kumari and the tower location of the said mobile at the
relevant point of time was Pokharia Kali Asthan, the place near the
jail in which the said accused was kept. The said witness further
stated that on the very same day, between 09:46 a.m. to 13:45 hrs.
(01:45 p.m.) accused Prince Kumar Mahto made phone calls from
his mobile to the mobile phone of the accused Rameshwar Mahto
i.e. his father and also made phone calls six times between the said
period to his mother i.e. the accused Parwati Devi. The tower
location of the mobile phone of accused Parwati Devi and
Rameshwar Mahto is the place of occurrence.
19.1 During the cross-examination, the said witness has
stated that the tower location of mobile phone of Rameshwar
Mahto and Parwati Devi, as per C.D.R., is Pirnager. He has also
admitted that the house of Rameshwar Mahto and Parwati Devi is
in Pirnager. He has further admitted that he had no knowledge with
regard to the phone calls made by the accused Prince Kumar
Mahto to his father. He did not obtain any material that the
accused Prince Kumar Mahto was talking everyday to his parents
on mobile phone.
Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
20. PW-6 Pawan Kumar Singh is the S.I. of Police, who
was working as System Officer at the Information Branch at
Begusarai District and on the order of Superintendent of Police,
he had collected the CDR and CAF of the relevant mobile
numbers of the accused as well as the deceased and copy of the
CDR and CAF was obtained from the computer. 30 pages
CDR/SDR and CAF was collected by him and the said Officer had
produced the copy of the same before the Court which was
exhibited.
20.1 During cross-examination, the said witness has
stated that except the informant Heeralal Paswan, he had not
obtained CAF of accused from customer application. In the SDR
of Prince Kumar Mahto, there is no name of his father. The said
Officer further stated that he has been duly authorized by the
Police Department to issue certificate.
21. We have considered the submissions canvassed by
the learned counsel appearing for the parties. We have also perused
the entire evidence produced by the prosecution before the Trial
Court. It would emerge from the record that the informant Harilal
Paswan gave his fardbeyan, pursuant to which a formal F.I.R.
came to be registered. From the fardbeyan it is revealed that the
informant, who was the father of the deceased, reached at the place Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
of occurrence immediately after hearing the sound of firing. When
he reached the place of occurrence, he inquired from the people
gathered there from which he came to know that his daughter
Swati Kumari was shot dead by unknown miscreants who were
boarded on motorcycle. Though the informant is not the eye-
witness to the occurrence in question, no doubt, in the fardbeyan,
the said witness has attributed motive on the part of the
appellants/accused for commission of the alleged offences.
However, the informant died during the pendency of the trial and,
therefore, his deposition before the Court was not recorded. It is
further revealed from the record that, admittedly, there is no eye-
witness to the occurrence in question and the case of the
prosecution rests on circumstantial evidence. The prosecution has
mainly placed reliance upon the deposition given by PW-3
Shyama Devi by contending that the said witness reached the place
of occurrence immediately after hearing the sound of firing and at
that time, she had seen that her sister's daughter was lying in the
ditch and Parwati Devi and Rameshwar Mahto were fleeing from
the said place with one Chandrashekhar Paswan who was carrying
a pistol. However, it is not in dispute that the said witness had
identified only Parwati Devi who was present in the Court and she
had identified Prince Kumar as Shatruhan and Chandrashekhar as Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Prince and she could not identify any other accused. Further, the
said witness has specifically admitted during cross-examination
that she had stated before the Police, when her statement was
recorded, that she saw dead body and, when inquired, villagers
informed her that the assailants came on motorcycle and opened
fire on Swati Kumari, as a result of which she died. She had
further stated in her statement given before the Police that the
persons who had gathered at the place of occurrence did not
inform about the names of the assailants. She had also admitted
that when she reached near the dead body of Swati Kumari, she
did not find any of the accused at the said place. Thus, we are of
the view that the reliance placed by the prosecution on the
deposition of PW-3 is misconceived. The said witness, for the first
time, has stated before the Court that she had seen three persons
fleeing away from the spot. Thus, there is an improvement in the
deposition given by the said witness.
21.1. At this stage, it is also pertinent to note that the
Trial Court has believed the story of PW-3 qua the accused
Parwati Devi and Rameshwar Mahto and not qua Chandrashekhar
Paswan. It is revealed that Chandrashekhar Paswan has been
acquitted by the Trial Court along with another accused Shatruhan Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Paswan. Surprisingly, on the same evidence of PW-3, the aforesaid
two accused have been convicted.
21.2. Even otherwise, it is relevant to observe at this
stage that as per the fardbeyan given by the father of the deceased,
he reached at the place of occurrence immediately after hearing
sound of firing and, when inquired, the persons gathered there
informed that unknown assailants came on motorcycle who killed
the deceased whereas, even as per the case of PW-3 Shyama Devi
who was also residing in the same house in which the informant
was residing, as she is sister-in-law of the informant, she
immediately rushed to the place of occurrence and she had seen
the present two appellants and one Chandrashekhar Paswan fleeing
away from the place of occurrence. If that is the case of PW-3
then, 'why she had not informed the informant that she had seen
three persons fleeing away from the spot?' Therefore also, the
deposition given by PW-3 is required to be discarded.
22. Learned counsel appearing for the informant as well
as the learned A.P.P. have heavily placed reliance upon the
deposition of the Investigating Officer, PW-5. It is submitted that
the said witness had collected documentary evidence in the form
of CDR of the mobile phones of the deceased and the appellants
and the said witness has also seized mobile phones of accused Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Parwati Devi and Rameshwar Mahto as well as of the deceased
Swati Kumari. It is contended that the accused Prince Mahto made
phone calls to his father and mother on the date of the occurrence
on various occasions. It is further submitted that the accused
Prince Mahto also made phone call to the deceased at 07:13 a.m.
in the morning and gave threats. However, it is relevant to note
that merely because phone call was made to the deceased, it cannot
be presumed that the threat was given to her on her mobile phone.
The deceased had not informed any authority with regard to the so
called threats given by accused Prince Mahto from jail. It was also
contended that the tower location of the mobile phone of accused
Parwati Devi and Rameshwar Mahto is Pirnager, i.e. the place of
occurrence. However, it is also not in dispute that the said two
appellants/convicts are residing in the same area, i.e. in Pirnager.
The said aspect has been admitted by Investigating Officer during
his cross-examination. Thus, when the said appellants/convicts are
residents of Pirnager, then naturally their tower location would be
of the same area and only on that basis it cannot be presumed that
the said appellants have killed the deceased by hatching
conspiracy with accused Prince Mahto.
23. Even the CDR and CAF of the relevant mobile
numbers was collected by PW-6 who was working as System Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Officer at the Information Branch in the concerned District. The
said Officer had not produced the order of Superintendent of
Police by which he was directed to take out the said CDR from the
computer. The said Officer has issued the certificate under Section
65(B) of the Evidence Act by stating that he is authorized to issue
such certificate. However, such authority letter was not produced
by him. It is also not in dispute that service providers of the
concerned mobile company have not been examined by the
prosecution.
24. Even assuming that accused Prince Mahto had made
phone calls to his parents on the date of occurrence on various
occasions, even then, only on that basis, it cannot be presumed that
all the three accused hatched the conspiracy and the appellants
Parwati Devi and Rameshwar Mahto have killed the deceased by
firing.
24.1. It is also relevant to note that pistol/revolver from
which firing took place has also not been recovered/discovered
and, therefore, merely by attributing some motive to the accused, it
cannot be presumed that the appellants/convicts only have
committed the alleged offences.
25. At this stage, it is also pertinent to observe that the
deceased and her brother, i.e. PW-2, were also accused of the Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
F.I.R. registered under Section 302 of I.P.C. against them.
Therefore, it was a specific defence of the accused that as the
deceased was having criminal history, there are chances that some
other persons might have killed her. The defence has, therefore,
produced copy of the F.I.R. which was registered against the
deceased and her brother which is exhibited as Exhibit-B.
26. In view of the aforesaid facts and circumstances of
the present case, we are of the view that the prosecution has failed
to complete the chain of circumstances from which it can be said
that the appellant/convicts only have committed the alleged
offences and none else. Thus, the prosecution has failed to prove
the case against the appellants/convicts beyond reasonable doubt
and, therefore, the Trial Court has committed grave error while
passing the order of conviction against the present appellants. The
impugned order is, therefore, required to be quashed and set aside.
27. Accordingly, the impugned judgment of conviction
dated 06.04.2018 and order of sentence dated 09.04.2018 passed
by learned Special Judge S.C./S.T. (POA) Act, Begusarai in
connection with Naokothi P.S. Case No. 12 of 2016 is quashed ans
set aside. The appellants, namely, Parwati Devi @ Paro Devi,
Prince Kumar Mahto @ Prince Kumar and Rameshwar Mahto are
acquitted of the charges levelled against them by the learned Trial Patna High Court CR. APP (DB) No.681 of 2018 dt.11-10-2023
Court. They are directed to be released forthwith, if their presence
is not required in any other case.
28. The appeal is, accordingly, allowed.
(Vipul M. Pancholi, J)
(Chandra Shekhar Jha, J) Sachin/-
AFR/NAFR CAV DATE NA Uploading Date 18.10.2023 Transmission Date 18.10.2023
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!