Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bihari Mishra vs The State Of Bihar
2024 Latest Caselaw 30 Patna

Citation : 2024 Latest Caselaw 30 Patna
Judgement Date : 3 January, 2024

Patna High Court

Bihari Mishra vs The State Of Bihar on 3 January, 2024

Author: Ashutosh Kumar

Bench: Ashutosh Kumar

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CRIMINAL APPEAL (DB) No.822 of 2017
         Arising Out of PS. Case No.-369 Year-2016 Thana- BARAUNI District- Begusarai
     ======================================================
     Ajit Singh @ Shutarwa @ Ajeet Kumar, Son of Suresh Singh, R/o Village-
     Bishanpur, P.S.- Barauni Chakia, District- Begusarai.

                                                                      ... ... Appellant/s
                                           Versus
     The State of Bihar

                                                 ... ... Respondent/s
     ======================================================
                               with
                CRIMINAL APPEAL (DB) No. 824 of 2017
         Arising Out of PS. Case No.-369 Year-2016 Thana- BARAUNI District- Begusarai
     ======================================================
     Bihari Mishra, S/o Chumman Mishra, R/o Village- Bishanpur, P.S. - Barauni
     Chakia, Dist. - Begusarai.

                                                                      ... ... Appellant/s
                                           Versus
     The State of Bihar

                                                 ... ... Respondent/s
     ======================================================
                               with
                CRIMINAL APPEAL (DB) No. 840 of 2017
         Arising Out of PS. Case No.-369 Year-2016 Thana- BARAUNI District- Begusarai
     ======================================================
1.    Amit Kumar, S/o Umesh Singh,
2.   Pappu Singh @ Chhipia, S/o Pramod Singh,
3.   Rajesh @ Bhulla @ Rajesh Bhullu, S/o Mahendra Singh,
     All are R/o Village- Bishanpur, P.S.- Barauni Chakia, Dist- Begusarai.

                                                                      ... ... Appellant/s
                                           Versus
     The State of Bihar

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     (In CRIMINAL APPEAL (DB) No. 822 of 2017)
     For the Appellant/s  :    Mr. Rama Kant Sharma, Sr. Advocate
                               Mr. Rabindra Kumar, Advocate
                               Mr. Rakesh Kumar Sharma, Advocate
     For the Respondent/s :    Mr. Dilip Kumar Sinha, APP
     For the Informant    :    Mr. Rameshwar Thakur, Advocate
 Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024
                                           2/13




       (In CRIMINAL APPEAL (DB) No. 824 of 2017)
       For the Appellant/s  :    Mr. Ram Prakash Kumar, Advocate
       For the Respondent/s :    Mr. Dilip Kumar Sinha, APP
       For the Informant    :    Mr. Rameshwar Thakur, Advocate
       (In CRIMINAL APPEAL (DB) No. 840 of 2017)
       For the Appellant/s  :    Mr. Rama Kant Sharma, Sr. Advocate
                                 Mr. Rabindra Kumar, Advocate
                                 Mr. Rakesh Kumar Sharma, Advocate
                                 Mr. Subodh Kumar, Advocate
       For the Respondent/s :    Mr. Abhimanyu Sharma, APP
       For the Informant    :    Mr. Rameshwar Thakur, Advocate
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE ASHUTOSH KUMAR
               and
               HONOURABLE MR. JUSTICE NANI TAGIA
       ORAL JUDGMENT
       (Per: HONOURABLE MR. JUSTICE ASHUTOSH KUMAR)

       Date : 03-01-2024

                      1. All the three appeals have been taken up

         together and are being disposed off by this common

         judgment.

                      2. We have heard Mr. Rama Kant Sharma, the

         learned Sr. Advocate assisted by Mr. Rabindra Kumar

         and Mr. Ram Prakash Kumar, the learned Advocates for

         the appellants in all the three appeals. The State has

         been represented by Mr. Dilip Kumar Sinha, the learned

         APP.

                      3. The appellants (five in number) have been

         convicted under Sections 302/34 of the Indian Penal
 Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024
                                           3/13




         Code vide judgment dated 22.05.2017, passed by the

         learned Sessions Judge, Begusarai in connection with

         Sessions Case No. 191 of 2017 (CIS No. 199 of 2017),

         arising out of Barauni (FCI- O.P.) P.S. Case No. 369 of

         2016. By order dated 24.05.2017, all the appellants

         have been sentenced to undergo imprisonment for life

         for the offence punishable under Sections 302/34 of the

         IPC.

                      4. It is an illustrative case where the police has

         chosen to adopt a shortcut in the investigation which

         becomes very apparent with the manner in which the

         prosecution case has unfolded before the Trial Court.

                      5. One Ram Charitra Thakur (P.W. 2) lodged

         the fardbeyan which was recorded by S.I. Sailesh Kumar

         (P.W. 5) in which he has alleged that his co-

         brother/Rajendra Thakur and his grandson/Nakul Thakur

         had come to meet him and his family on 16.10.016.

         After dinner, both the visitors retired to their rooms.

         Later, the daughter-in-law of Ram Charitra Thakur, viz.,
 Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024
                                           4/13




         Shyama Bharti (P.W. 1) got up early in the morning only

         to find the doors of their rooms open ajar. They were not

         to be found in the house. A search was made for them

         but to no avail. Later, in the wee hours only, P.W. 2 was

         informed that two dead bodies are lying at a distance of

         about 500 metres from his house. P.W. 2 along with

         others went to the place and found that the dead bodies

         were of the visitors, viz., Rajendra Thakur and his

         grandson/Nakul Thakur. Both of them appeared to have

         been shot dead.

                      6. So far as the cause of occurrence is

         concerned, P.W. 2 has categorically stated that earlier in

         the year 2014, he had filed a case against the

         appellant/Ajit Singh with a quirky alias name, in which

         case, he had to go to jail.

                      7. Recently, aforenoted appellant/Ajit Singh

         along with other appellants had been making a

         reconnaissance visit in and around the house of P.W. 2;

         perhaps for the purposes of threatening the family as
 Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024
                                           5/13




         also for securing ransom amount. It, therefore, appeared

         to P.W. 2 that in order to instill fear in his mind, the

         aforenoted occurrence had taken place.

                      8. On the basis of the aforenoted fardbeyan

         statement, Barauni P.S. Case No. 369 of 2016, dated

         16.10.2016

was registered for investigation.

9. The police after investigation submitted

charge-sheet against the appellants; all of whom were

then put on Trial.

10. The Trial Court after having examined

five witnesses on behalf of the prosecution, convicted

and sentenced the appellants as aforesaid.

11. Though a suspicion has been raised in

the FIR against appellant/Ajit Singh and his associates,

but it was only a guess-work when the FIR was lodged.

Shorn of repetition, the daughter-in-law of P.W. 2 (who

has been examined as P.W. 1 in the Trial) first spotted

that the visitors/deceased were not there in their

respective rooms where they had retired last night. She Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024

came down the stairs and informed P.W. 2 (her father-

in-law). Later, on information to the family about two

unknown dead bodies lying near the house, the dead

bodies were identified to be that of the deceased persons

of this case.

12. A complete summer-sault was then

taken by Shyama Bharti (P.W. 1) that in fact, she had

seen two of the appellants, viz., Bihari Mishra and Ajit

Singh having pointed fire-arm weapons against the two

deceased. She pleaded with them but was threatened of

dire consequences. She and her husband/Santosh Kumar

Thakur (P.W. 4) became very afraid and, therefore, did

not take the name of the aforenoted two appellants

before Ram Charitra Thakur (P.W. 2) who had lodged

the FIR. Ram Charitra Thakur himself has stated before

the Trial Court that after many days of lodging of the

FIR, his daughter-in-law (P.W. 1) had made such a

disclosure.

13. This appears to be rather curious. Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024

14. It appears that even though suspicion

was raised on the two appellants named above and their

cohorts, but that was only on the basis of a rough guess

of P.W. 2 and nothing more.

15. It appears that the names of the

appellants had transpired only when two of them, viz.,

Bihari Mishra and Ajit Singh were arrested by the police

on 25.10.2016 in connection with a secret information

regarding their being in possession of fire-arms.

16. We have examined the arrest memo of

the aforenoted two appellants, which clearly discloses

that they were arrested on suspicion and from their

possession, fire-arms were recovered. It was only after

their arrest that P.W. 1 claims to have made a

statement, hitherto never made before the police, that

she had seen the two aforenoted appellants in her house

who had pointed their respective weapons at the two

deceased.

17. The story, therefore, is completely Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024

unbelievable. This appears to be the handiwork of the

police for closing the investigation.

18. It further appears from the records as

also from the deposition of the witnesses that the

aforenoted two appellants, after their arrest, made

certain disclosures/confession, on the basis of which the

police had proceeded in the matter.

19. We say so for the reason that Shyama

Bharti (P.W. 1) has categorically stated that she never

spoke before the police about her having identified the

appellants (Bihari and Ajit) having scaled over the house

and taken away the two deceased persons in the dead of

the night. This story was woven only after two of the

aforenoted appellants were arrested by the police in

connection with some other case.

20. What could be a more brazen attempt

of the police to subvert the investigation and that also in

such an unprofessional manner?

21. To test the veracity of the case further, Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024

we have examined in detail the deposition of the

Investigating Officer of this case, viz., Shailesh Kumar

(P.W. 5). He admits of two of the persons (Bihari and

Ajit) having been arrested in connection with some

suspicion whereafter those persons had confessed about

their participation in the killing of the deceased. The

investigating agency did not at all consider it necessary

to inquire about the relationship of the deceased with the

family of the informant (P.W. 2), which was extremely

necessary.

22. If suspicion against Bihari and Ajit was

raised at the time of lodging of the FIR for P.W. 2

having earlier lodged a case against Ajit, the enmity

stood between Ajit, his brigand and P.W. 2 only.

23. Admittedly, both the deceased persons

are not residents of the State of Bihar. They perhaps are

residents of West Bengal. They do not also appear to

have been ransacked. Whether they were taken away

from the house of P.W. 2 and then killed on the road is Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024

also very doubtful. Our reason for saying so is that the

I.O. (P.W. 5) did not find any blood mark at the place

where the dead bodies were found. Both the persons had

been shot in their head. Even the inquest report refers to

copious bleeding. That the I.O. did not find any blood at

the place where the dead bodies were found is a clear

indication of the fact that the deceased had been killed

somewhere else.

24. The house of P.W. 1 was also inspected

during the course of investigation. There were no signs

of forcible entry as claimed later by P.Ws. 1 and 2, both,

that the back door was broken open by the miscreants.

25. It appears that perhaps the appellants

did not enjoy good reputation in the locality and,

therefore, an attempt was made to solve the mystery of

these two murders by putting words in the mouth of the

witnesses. Holding back such necessary information

about the case by the father-in-law-daughter-in-law

dyad on the ground of their being petrified, is highly Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024

unacceptable. The fear curiously appears to have been

quelled only after the arrest of the two of the appellants.

This appears to be paranormal, suggesting very strange

coincidence.

26. The prosecution, therefore, has not

been able to prove the case on any score: be it

accusation or circumstances from where the guilt of the

appellants could have been driven home.

27. We have no hesitation in holding that

the prosecution has miserably failed to prove the case.

The conviction of the appellants is based solely on the

guess-work of P.W. 2, aided by the unprofessional

approach of the police. That the location of one of the

appellants was found near the dead body, as was

analyzed from the C.D.R., is not admissible in evidence

for the requirements under Section 65B of the Indian

Evidence Act, 1872 have not been complied with.

28. Even otherwise, that would not improve

the prosecution case even a tad more.

Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024

29. We have, thus, no hesitation in setting

aside the judgment and order of conviction and

acquitting all the appellants of the charge of murder.

30. We order accordingly.

31. The appeals stand allowed.

32. The appellants, viz., Bihari Mishra, Amit

Kumar, Pappu Singh @ Chhipia and Rajesh @ Bhulla @

Rajesh Bhullu in Cr. Appeal (DB) Nos. 824 of 2017 and

840 of 2017 respectively, are on bail. Their liabilities

under the bail bonds are cancelled.

33. It is informed by the learned Advocate

that the appellant/Ajit Singh @ Shutarwa @ Ajeet

Kumar in Cr. Appeal (DB) No. 822 of 2017 is in jail.

34. He is directed to be released forthwith

from jail, if not detained or wanted in any other case.

35. Let a copy of this judgment be

dispatched to the Superintendent of the concerned Jail

forthwith for compliance and record.

36. The records of this case be returned to Patna High Court CR. APP (DB) No.822 of 2017 dt.03-01-2024

the Trial Court forthwith.

37. Interlocutory application/s, if any, also

stand disposed off accordingly.

(Ashutosh Kumar, J)

(Nani Tagia, J) Sauravkrsinha/ Sunil-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          04.01.2024
Transmission Date       04.01.2024
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter