Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Kumar Rai @ Raju Rai vs The State Of Bihar
2024 Latest Caselaw 522 Patna

Citation : 2024 Latest Caselaw 522 Patna
Judgement Date : 22 January, 2024

Patna High Court

Santosh Kumar Rai @ Raju Rai vs The State Of Bihar on 22 January, 2024

Author: Ashutosh Kumar

Bench: Ashutosh Kumar

    IN THE HIGH COURT OF JUDICATURE AT PATNA
              CRIMINAL APPEAL (DB) No.435 of 2021

  Arising Out of PS. Case No.-253 Year-2015 Thana- ARA NAGAR District- Bhojpur
==============================================
JITENDRA KUMAR @ JITENDRA CHOUDHARY @ MITHAI Son of Sri
Krishna Choudhary Resident of Mohalla- Aanand Nagar, Ara, P.S.- Ara
Town, District- Bhojpur.

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

                                       ... ... Respondent/s
==============================================
                        with
         CRIMINAL APPEAL (DB) No. 297 of 2021

  Arising Out of PS. Case No.-253 Year-2015 Thana- ARA NAGAR District- Bhojpur
==============================================
MUNNA TIWARI SON OF UMA SHANKAR TIWARI RESIDENT OF
VILLAGE- BASAURI, P.S. SANDESH, DISTRICT- BHOJPUR, ARRAH

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

                                       ... ... Respondent/s
==============================================
                        with
         CRIMINAL APPEAL (DB) No. 412 of 2021

  Arising Out of PS. Case No.-253 Year-2015 Thana- ARA NAGAR District- Bhojpur
==============================================
SANTOSH KUMAR RAI @ RAJU RAI S/o Prahlad Rai R/o Village-Bartiyar
P.S.- Sandesh, District- Bhojpur at Arrah.

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

                                 ... ... Respondent/s
==============================================
Appearance :
(In CRIMINAL APPEAL (DB) No. 435 of 2021)
For the Appellant/s  :      Mr. Ajay Kumar Thakur
For the Respondent/s :      Mr. Abhimanyu Sharma
(In CRIMINAL APPEAL (DB) No. 297 of 2021)
 Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024
                                           2/21




       For the Appellant/s  :      Mr.Prateek Kumar
       For the Respondent/s :      Mr. Abhimanyu Sharma
       (In CRIMINAL APPEAL (DB) No. 412 of 2021)
       For the Appellant/s  :      Mr.Harsh Singh
       For the Respondent/s :      Mr.Abhimanyu Sharma
       ==============================================
       CORAM: HONOURABLE MR. JUSTICE ASHUTOSH KUMAR
                 and
                 HONOURABLE MR. JUSTICE NANI TAGIA
       ORAL JUDGMENT
       (Per: HONOURABLE MR. JUSTICE ASHUTOSH KUMAR)

         Date : 22-01-2024


             1.          All the three appeals have been taken up

                  together and are being disposed of by this common

                  judgment.

             2.          We have heard Shri Ajay Kumar Thakur, the

                  learned Advocate for the appellant /Jitendra Kumar

                  @ Jitendra Choudhary @ Mithai in Cr. Appeal (DB)

                  No. 435/2021; Mr. Prateek Kumar,           Advocate for

                  the appellant /Munna Tiwari in Cr. Appeal (DB) No.

                  297/2021; and Mr. Harsh Singh, Advocate for the

                  appellant/Santosh Kumar Rai @ Raju Rai.            Mr.

                  Abhimanyu Sharma, the learned Additional Public

                  Prosecutor has appeared on behalf of the State in all

                  the three appeals.

             3.          The appellants have been convicted for the
 Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024
                                           3/21




                  offences under Section 302/34 of the Indian Penal

                  Code and Section 27(1) of the Arms Act by

                  judgment dated 23.02.2021 passed by the learned

                  Additional Sessions Judge -XI, Bhojpur at Ara in

                  Sessions Trial No. 304 of 2016 arising out of Ara

                  Town P.S. Case No. 253 of 2015. By order dated

                  03.03.2021

, they have been sentenced to undergo

imprisonment for life, to pay a fine of Rs. 10,000/-

for the offence under Section 302/34 IPC and

imprisonment for a term of five years along with a

fine of Rs. 10,000/- for the offence under Section

27(1) of the Arms Act. The sentences have been

ordered to run concurrently.

4. The brother of the informant (P3), namely,

Mukesh Yadav @ Vikki is said to have been shot

dead by the appellants.

5. It is the illustrious case where the un-

professionalism of the police and prevaricating as

well as mendacious depositions of the witnesses

have provided a slam dunk to the appellants. Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

6. The informant/Lokesh Yadav (PW3) has lodged

the First Information Report, which has been

recorded by Satyendra Kumar Shahi (PW5), the

I.O. of the case at 9.26 hours on 05.06.2015,

alleging that on the same day at about 2.30 P.M. in

the day, there was a brawl in the salon of one

Dhananjay Pandit where appellant / Jitendra Kumar

@ Jitendra Kumar Choudhary @ Mithai and one

Munna Sonar (an absconder) had fought with afore-

noted Dhananjay Pandit and his elder brother. After

about an hour, appellant /Jitendra Kumar @ Jitendra

Kumar Choudhary @ Mithai, aforesaid Munna Sonar

and three others again came to the salon of

Dhananjay Pandit and started pelting stones. Some

of the stones hit the shutter of the mobile shop of

PW3, which was being run under the name and style

of 'Mobile Museum'. Two of the employees of PW3,

namely, Vikash Kumar Gupta and Satish Kumar

objected, which led to an altercation with them as

well. Vikash Kumar Gupta thereafter telephoned the Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

deceased (Mukesh Yadav @ Vikki) and narrated

about the occurrence to him. The deceased along

with PW3 and a cousin of the deceased, namely,

Sunny reached the mobile shop and interceded with

the miscreants. The issue was pacified. Later, as

the allegation in the F.I.R. goes, at about 5.45 P.M.,

about 5 -6 persons from different locality came near

the shop of the deceased; talked amongst

themselves and thereafter scarpered. At about 6.00

P.M. again, appellant / Jitendra Kumar @ Jitendra

Kumar Choudhary @ Mithai, Munnar Sonar (an

absconder ) and three others came at the mobile

shop of the informant and Jitendra Kumar @

Jitendra Kumar Choudhary @ Mithai and Munna

Sonar started firing indiscriminately. To save

himself, PW3 hid himself behind the desk. The

deceased was standing outside his shop along with

Vikash Kumar Gupta. In the shop, Satish Kumar and

Vinay Kumar were also present. The informant has

further alleged that the appellant / Jitendra Kumar Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

@ Jitendra Kumar Choudhary @ Mithai approached

near the deceased and fired from his weapon from a

close range. Thereafter, all the miscreants ran away.

The victim was taken to local hospital at Ara, from

where he was referred to PMCH for better treatment.

While on the way to PMCH, the deceased succumbed

to the injuries.

7. On the basis of the afore-noted fardbeyan

statement, a case vide Ara Town P.S. Case No.

253/2015 was registered on 05.06.2015 for

investigation for the offences under Sections 302/34

of the Indian Penal Code and Section 27 of the Arms

Act.

8. Be it noted that Vikash Kumar Gupta, Sunny,

Dhananjay Pandit and his elder brother with whom

the miscreants had fought earlier, Satish Kumar and

Vinay Kumar were never examined at the Trial.

9. It is also relevant to note here that the F.I.R.

was signed by Jitendra Yadav, one of the uncles of

the deceased, about whom PW3 has said nothing in Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

the F.I.R. The other signatory to the F.I.R. is Vikash

Kumar Gupta, an employee of the deceased, who at

the time of occurrence was standing close to the

deceased and who too has not been examined at the

trial.

10. These facts have been mentioned only to

demonstrate that the persons who could have really

unravelled and decrypted the story, have been

chosen to be left behind; the reason remaining

unknown to us.

11. The deceased had died of two gunshots. He

had been injured in his head. The dead body was

subjected to postmortem examination on the same

day at 9.25 P.M., which fact is discerned from the

deposition of Md. Moibul Haque Ansari, the doctor

who had conducted the postmortem examination.

The post-mortem chart (Ext. 2/1), however, does

not state as to when the dead body was brought to

the morgue for postmortem examination and at what

time, the postmortem examination began. It appears Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

from the timeline suggested by the prosecution that

the recording of the F.I.R and the post-mortem

examination was almost contemporaneous.

12. A reference, therefore, was taken by the

learned Advocates that not without any reason, the

inquest report was never brought on record.

13. According to the deposition of Investigator

(PW5), the inquest was performed at around 8.40

P.M. i.e. before the lodging of the First Information

Report. Since the inquest report is not on record and

we were desirous of looking at the timelines, we

looked at it from the police papers and it was

apparent that necessary details in the inquest report

were not furnished, namely, the persons who had

killed the deceased and the registration of the F.I.R.

prior to starting the inquest proceedings.

14. Equally important would be the omission of the

prosecution to bring on record, the first information

which was received by the Investigator at the police

station regarding the occurrence. It was much prior Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

to the recording of the F.I.R. That information, if

revealed during the trial, would surely have given

some certitude to the accusation against the

appellants. Apart from this, we have also noticed

that the police arrived at the P.O., which is the

mobile shop of the deceased, but the I.O. did not

consider it necessary to record in the police papers

about the presence of any blood or of fixing the

place where the murder had taken place i.e. whether

the deceased was shot at outside his shop or inside

the shop. However, contemporaneous with the

inquest report, there is a seizure list (Ext. 4), which

depicts that two empty/used cartridges were

recovered from the place of occurrence. All these

facts have been noted by us and stated here for the

reason that there appears to be some doubt about

the timelines and, therefore, the suggested names of

the appellants.

15. To test it further, we have carefully examined

the deposition of the informant / Lokesh Kumar Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

Yadav (PW3), who according to the F.I.R, is a

witness to the occurrence. The statement of PW3

that he sat down in order to avoid being hit by the

firing, makes his story a bit doubtful with respect to

his identifying the deceased having been shot from a

close range by appellant / Jitendra Kumar @ Jitendra

Kumar Choudhary @ Mithai.

16. We say so also for the reason that though the

deceased was hit twice but there was no exit wound

and there were no burning or any soot over the

wound. The entire skull was lacerated. The firing

had begun by the miscreants from outside. If PW3

and several others, who have been named above,

held on to the banister for saving themselves, it

appears to be rather unusual that the deceased

would have stood outside the shop and be a sitting-

duck or cannon fodder to the miscreants. Apart

from this, we have also found the deposition of PW3

to be full of gaping holes and yawning gaps which

are not explicable and, therefore, not without Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

scintilla of doubt.

17. In his deposition before the Trial Court, PW3,

of his own, alleged that appellant/ Jitendra Kumar @

Jitendra Kumar Choudhary @ Mithai, Munna Sonar

(an absconder) and appellants/Munna Tiwary and

Santosh Kumar Rai @ Raju Rai had fought with

Dhananjay Pandit and his brother at about 2.30 P.M

in the day of the occurrence.

18. P.W. 3 was never a witness to the afore-noted

dust-up as the real fight had begun an hour later

when the stone pelting by the miscreants also hit the

shutter of the shop of the deceased. It was at that

point of time that Vikash Kumar Gupta, one of the

signatories to the FIR, informed the deceased about

the occurrence. It was only then that the deceased,

accompanied by P.W. 3 and others, came to the

shop and brought about an armistice with the

miscreants.

19. Therefore, the opening accusation of P.W. 3

about the appellants fighting with Dhananjay Pandit Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

or his brother in his salon is something which P.W. 3

cannot have vouched for. In his later part of the

examination-in-chief, he has stated that the

miscreants had came on two vehicles, one of which

was used by appellants/Jitendra Yadav @ Mithai and

Munna Sonar, whereas the other by the two other

appellants. Firing, according to P.W. 3, was resorted

to by appellant / Jitendra Yadav @ Mithai and

aforesaid Munna Sonar (an absconder). The specific

assault on the deceased was made by appellant/

Jitendra Yadav @ Mithai.

20. As noted above, it appears to be rather

doubtful that P.W. 3 was present there at the P.O.

The reason for us to doubt his presence as also his

having witnessed the occurrence is not only because

of the gaps in his version but also because of Ranjit

Kumar and Jitendra Yadav, P.Ws. 1 and 2

respectively of having deposed before the Trial Court

that the informant (P.W. 3) had not gone to the

hospital along with the deceased. This assumes Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

significance as P.W. 3 was present in the house

when Ranjeet Kumar, the maternal-uncle of the

deceased, had come to the house on the asking of

his sister, at about 06:30, when he had learnt that

his nephew had been killed. It was only later that he

learnt about the assailants. If P.W. 3 knew about

the assailants, there was no reason why their names

were not referred to in the inquest proceedings or in

their statements before the police or for that matter

the names of the two other appellants, namely,

Munna Tiwary and Santosh Kumar Rai @ Raju Rai in

the FIR.

21. The fardbeyan was recorded at 9:26 PM.

22. We do not reject the claim of P.W. 3 only on

account of the absence of the names of appellants/

Munna Tiwary and Santosh Kumar Rai @ Raju Rai in

the fardbeyan but on an overall assessment of the

evidence, which casts a serious doubt on the

truthfulness of the prosecution version.

23. The inquest report was a document which Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

would have cleared the cob-webs with respect to the

timing of the occurrence and the names of the

assailants, if P.W. 3 had actually seen the

occurrence.

24. Vikash Kumar Gupta, Sunny and two others,

who were stated to be there at the P.O. had not

been examined at the Trial. In that event, only P.W.

3 and Jitendra Yadav, an uncle of the deceased and

about whom there is no reference in the fardbeyan,

are the available so-called eye-witnesses of the

occurrence.

25. Jitendra Yadav claims to be standing in front of

the shop when the firing took place as he was

getting his mobile telephone repaired. How did he

escape from being hurt? What did he do to save his

own nephew ?

26. All these facts have remained under wraps.

Even otherwise, he claims to have gone to the local

hospital at Ara, where first aid treatment was given

to the deceased, while still alive, for about fifteen Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

minutes; whereafter he was referred to P.M.C.H. for

better treatment. He had accompanied the deceased

from the Sadar Hospital to P.M.C.H. and back to

Sadar Hospital mid-way, when the deceased had

died. He has named three of the persons (none of

whom have been examined at the Trial) to be along

with him while taking the deceased to the hospital.

Till such time, there was no whisper of the names of

the assailants. Even the Investigator claims to have

gone to the hospital and stayed there for whole time.

This was obviously before 09:26 P.M. when the

fardbeyan was recorded.

27. We are not hinting at any delay in recording of

the fardbeyan, but only highlighting the

circumstances where late in the night, fardbeyan was

recorded with one appellant being named and two

others as unknown. Had P.W. 3, or for that matter

P.W. 2, been witnesses to the occurrence, this would

not have been the case.

28. From the scenario which appears from a Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

conspectus of the entire materials against the

appellants, it appears that few of the persons had

fought at 02:30 P.M. with Dhananjay Pandit and his

brother. An hour later, they have come back for

some kind of reprisal. It was at that time that Vikash

Kumar Gupta, one of the employees of P.W. 3,

informed the deceased about the occurrence. The

issue was resolved. The miscreants had gone away.

There was no recrimination from the side of the

deceased or the informant.

29. What would have possibly enraged the

appellants?

30. Thereafter, five to six persons again

congregated near the salon of Dhananjay Pandit.

They have not been identified by any one of the

witnesses. They talked amongst themselves and then

scooted away. It is then that appellant/JitendraYadav

@ Mithai and Munna (an absconder) and the two

other appellants arrived at the scene and the

accused persons started firing indiscriminately. Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

31. This, therefore, reflects that perhaps

appellant/Jitendra and others may have been spotted

by P.W. 3 or perhaps P.W. 2 but only at 02:30 P.M.

and thereafter, when they had come again. Later,

there could be somebody else in the group who had

resorted to firing or at least there is no certainty that

the appellants were part of the marauding crowd.

32. The learned Advocates for the appellants have

submitted that the failure of the prosecution to

produce necessary documents at the Trial, about

which affirmation has been made by the witnesses,

leaves much space for speculation. Additionally, it

gives rise to an adverse inference that had it been

produced, it would have disproved the case of the

prosecution (refer to Sheikh Meheboob @ Hetak

and others v. State of Maharashtra; 2005 (10)

SCC 387).

33. The prosecution story though appears to be

based on an eye-witnesses account but the

deposition of that witness raises serious doubts and Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

leaves too many questions and too many

unexplained circumstances, which have induced a

reasonable doubt in our minds as to the prosecution

having discharged the onerous burden of proving the

guilt to the hilt.

34. It has further been submitted that the FIR in a

criminal case and particularly in a murder case is

very vital and valuable piece of evidence for the

purposes of appreciation of evidence laid at the Trial.

The object of insistence on prompt lodging of the

FIR is to obtain the earliest information regarding

the circumstance in which the crime was committed,

including the names of the actual culprits and the

roles played by them, the weapons, if any used, as

also the names of the eye-witnesses, if any. Delay in

lodging the FIR often results in embellishments

which is more often than not, a creature of an

afterthought. On account of delay, the FIR not only

gets bereft of the advantage of the spontaneity.

Danger also creeps in regarding the introduction of a Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

colored version or an exaggerated story.

35. With a view to determine whether the FIR was

lodged at the time when it is alleged to have been

recorded, the Courts normally look for certain

external checks and once such check would be the

inquest report and the recording of statements of

witnesses, who had perhaps seen the occurrence

(refer to Meharaj Singh v. State of U.P.; 1994

(5) SCC 188).

36. Similar caution has been sounded by the

Hon'ble Supreme Court in Ramesh Baburao

Devaskar and Ors. v. State of Maharashtra;

2007 (13) SCC 501 that if the external checks to

the correctness to the prosecution version result in

failed validation, it ought to catch the attention of

the Courts appreciating the evidence (also refer to

State of Rajasthan v. Teja Singh; 2001 (3) SCC

147).

37. Thus, to tie the strings together, the learned

advocates for the appellants have submitted that Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

the absence of the name of appellants/Munna Tiwary

and Santosh Kumar Rai @ Raju Rai in the fardbeyan

of P.W. 3, who is an eye-witness to the occurrence;

non-production of inquest report; the post-mortem

report being not in-concord with the ocular testimony

of shooting from a close range; and the Investigator

completely denying having been told the

circumstances, namely, of miscreants having come

on two motorcycles the prosecution case falters at

the seams.

38. We have also examined the reasons adduced

by the learned Trial Court for accepting the so-called

eye-witness account of P.Ws. 2 and 3 and have

found that perhaps the Trial Court wrongly ignored a

number of reasonable doubts and even though, it

could not enter into the dark space which had

eclipsed the truth, it recorded conviction of the

appellants and saddled them with sentence.

39. We have no option but to give benefit of doubt

to the appellants.

Patna High Court CR. APP (DB) No.435 of 2021 dt.22-01-2024

40. The judgment and order of conviction is thus

set aside.

41. The appellants are acquitted of the charges.

42. All the appeals are allowed.

43. Since all the appellants are in jail. They are

directed to be released forthwith, unless their

detention is required in any other case.

44. Let a copy of this judgment be dispatched to

the Superintendent of the concerned Jail forthwith

for compliance and record.

45. The records of this case be returned to the

Trial Court forthwith.

46. Interlocutory application/s, if any, also stand

disposed off accordingly.

(Ashutosh Kumar, J)

( Nani Tagia, J)

sunilkumar/-

AFR/NAFR                AFR
CAV DATE                N/A
Uploading Date          23.01.2024
Transmission Date       23.01.2024
 

 
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