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

Bhupendra Yadav And Ors vs The State Of Bihar
2025 Latest Caselaw 3012 Patna

Citation : 2025 Latest Caselaw 3012 Patna
Judgement Date : 4 April, 2025

Patna High Court

Bhupendra Yadav And Ors vs The State Of Bihar on 4 April, 2025

Author: Mohit Kumar Shah
Bench: Mohit Kumar Shah
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (DB) No.173 of 2016
        Arising Out of PS. Case No.-85 Year-1992 Thana- TRIVENIGANJ District- Supaul
     ======================================================
1.    Bhupendra Yadav Son of late Domi Yadav
2.   Bhagwat Yadav Son of late Domi Yadav
3.   Rajendra Yadav son of Bhagwat Yadav
4.   Luxmi Yadav son of late Domi Yadav
5.   Binod Yadav son of Luxmi Yadav
6.   Yogendra yadav son of late Notai yadav
7.   Mahendra Yadav son of Late Natai Yadav
     All Residents of Village Macha Police Station -Triveniganj District Supaul.

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

                                                 ... ... Respondent/s
     ======================================================
                               with
                CRIMINAL APPEAL (DB) No. 315 of 2016
        Arising Out of PS. Case No.-85 Year-1992 Thana- TRIVENIGANJ District- Supaul
     ======================================================
     Vidyanand Yadav Son of Late Natai Yadav Resident of village - Machha,
     Police Station - Triveniganj, District - Supaul

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

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     (In CRIMINAL APPEAL (DB) No. 173 of 2016)
     For the Appellant/s  :    Mr.Alok Kumar, Senior Advocate
                               Mr.Birendra Kumar Singh, Advocate
                               Mr.Raghwendra Pratap Singh, Advocate
                               Mr.Neeraj Kumar, Advocate
     For the Respondent/s :    Mr.Dilip Kumar Sinha, APP
     (In CRIMINAL APPEAL (DB) No. 315 of 2016)
     For the Appellant/s  :    Mr.Alok Kumar, Senior Advocate
                               Mr.Birendra Kumar Singh, Advocate
                               Mr.Raghwendra Pratap Singh, Advocate
                               Mr.Neeraj Kumar, Advocate
     For the Respondent/s :    Mr.Dilip Kumar Sinha, APP
     ======================================================
 Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025
                                           2/55




       CORAM: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH
                              and
                HONOURABLE MR. JUSTICE NANI TAGIA
                         CAV JUDGMENT
       (Per: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH)

         Date : 04-04-2025

         1.       The aforesaid appeals preferred under Section 374(2)

         read with Section 389 (1) of the Code of Criminal Procedure,

         1973 (hereinafter referred to as "CrPC") arise out of the same

         judgment of conviction and the order of sentence dated

         29.01.2016

and 09.02.2016 respectively, passed in Sessions

Trial No.138 of 1994 (arising out of Triveniganj P.S. Case

No.85 of 1992), by the learned Court of Additional Sessions

Judge-II, Supaul (hereinafter referred to as the "Ld. Trial

Judge"), hence these appeals have been heard together and are

being disposed off by the present common judgment and order.

By the said judgment dated 29.01.2016, the Ld. Trial Judge has

convicted the aforesaid appellants of both the cases for

commission of offence under Sections 147, 148, 323, 324, 307

and 302/120B of the Indian Penal Code (hereinafter referred to

as the "I.P.C.") and as far as the appellant of the second case

namely, Vidyanand Yadav is concerned, he has also been

convicted for commission of offence under Section 27 of the

Arms Act, 1959. By the order of sentence dated 09.02.2016,

the appellants have been sentenced to undergo Rigorous Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

Imprisonment (hereinafter referred to as "R.I.") for two years

under Section 147 of the I.P.C., R.I. for three years under

Section 148 of the I.P.C., R.I. for six months under Section

120B of the I.P.C., R.I. for 1 year under Section 323 of the

I.P.C., R.I. for 3 years under Section 324 of the I.P.C., R.I. for

10 years with fine of Rs.10,000/- each under Section 307 of the

I.P.C. and imprisonment for life under Section 302 of the I.P.C.

with fine of Rs.10,000/- each and in default thereof, the

appellants have been directed to remain in custody for six

months. As far as the appellant of the second case namely,

Vidyanand Yadav is concerned, he has also been sentenced to

undergo R.I. for 3 years under Section 27 of the Arms Act,

1959. The sentences have been ordered to run concurrently.

2. The short facts of the case are that on 05.09.1992, the

fardbeyan of Ravi Yadav (the informant herein) was recorded

by the Sub-Inspector of Triveniganj Police Station at 10:45

a.m. In the fardbeyan, the informant has stated that about 3-4

years back, he had bought 1 bigha, 18 kathas, 10 dhurs of land

from Hanuman Agrawal but the said land was being cultivated

on contract basis by Natai Yadav from before, hence even after

purchase of the said land Natai Yadav did not allow the

informant to plough the field. In connection with the said Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

dispute, the Panches from the neighbouring villages had got

together and Panchayati was held in which it was decided that

the informant will pay a sum of Rs. 5000/- to Natai Yadav upon

which Natai Yadav became ready and then the informant had

deposited a sum of Rs.5,000/- with the Panches. The informant

has also stated that the Chief Panch was Mukhiya of Kuswaha

Panchayat, namely Shiv Nandan Yadav. The informant has

further stated that he had ploughed some portion of the field in

question, whereafter his son Dilip Kumar Yadav had gone to

the land in question to plough the remaining portion of the said

land. In the meantime, he came to know that the amount

deposited before the Panches has been taken by Natai Yadav.

The informant has next stated that today in the morning, when

his son had gone to plough the field then he came to know that

Natai Yadav, his sons and other people had also gone to the

field in question to ask him not to plough the field. Thereafter,

the informant and his wife, namely Murti Devi had gone to the

field at about 8 a.m. when they saw that many people have

assembled at the spot, whereafter he told his son, Dilip Kumar

Yadav that since the said people are armed with weapons he

should open the plough since they may kill him, whereafter son

of the informant had opened the plough and had started going Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

towards his house by keeping the plough on his shoulders,

however, in the meantime Vidyanand Yadav (appellant of the

second case) had taken out pistol from his waist and had fired

gun shot on the chest of the son of the informant resulting in

son of the informant falling down on the ground, whereafter

Bhupendra Yadav (appellant no.1 of the first case) had

assaulted the informant in his stomach by bhala but instead it

hit the ribs of the informant resulting in injury being caused,

leading to blood oozing out from the injuries. In the meantime,

Yogendra Yadav (appellant no.6 of the first case) had assaulted

the informant by lathi on his head resulting in breaking of his

head. Bhagwat Yadav (appellant no.2 of the second case) and

Bhupendra Yadav (appellant no.1 of the first case), armed with

bhala and Luxmi Yadav (appellant no.4 of the first case), who

was holding lathi as also Rajan Yadav and Binod Yadav

(appellant no.5 of the first case), Yogi @ Yogendra Yadav

(appellant no.6 of the first case), Manoj Yadav and Saroj

Yadav, who were armed with lathi, also started assaulting. The

guard of Jitendra Kumar Arvind (Ex-Mukhiya) and Mahendra

Yadav (appellant no.7 of the first case) were armed with arrow.

The informant has further stated that Natai Yadav was

exhorting all the accused persons present there to kill the father Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

and son. The informant has next stated that upon being hit by

bhala, he had also fallen down on the ground at some distance

from his son Dilip Kumar. Thereafter, Saroj Yadav, Jitendra

Kumar Arvind and Luxmi Yadav (appellant no.4 of the first

case) had also started assaulting the wife of informant, namely

Murti Devi by lathi. The accused persons had then said that

Dilip Kumar Yadav has died, whereafter all the accused

persons had fled away, whereupon the younger son of the

informant, namely Rajesh who was hiding at some distance

had arrived and he said that his brother has been killed.

Thereafter, co-villagers, namely Nunu Lal Yadav, Shambhu

Yadav, Bhutai Yadav & Ors. had arrived there and said that

Dilip Yadav has died. The informant was then lifted & kept on

a bullock cart and Sitaram, Nunu Lal and Bhutai had taken him

to the Hospital where his treatment is going on. The informant

has next stated that the accused persons had formed a mob,

arrived at the said place and murdered his son. The fardbayan

of the informant was read over to him, which he had

understood and upon finding the same to be correct, he had put

his thumb impression in presence of two witnesses.

3. On the basis of the said fardbayan of the informant, a

formal FIR bearing Triveniganj P.S. Case No.85 of 1992 was Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

registered for commission of offence under Sections 147, 148,

149, 323, 324, 326, 307, 302, 120B, 447 and 114 of the I.P.C.

and Section 27 of the Arms Act. After investigation and finding

the case to be true qua the appellants of the aforesaid two

cases, the police had submitted charge-sheet on 03.12.1992

under Sections 147, 148, 149, 323, 324, 326, 307, 302, 120B,

447 and 114 of the I.P.C. and Section 27 of the Arms Act, 1959.

Thereafter, the Ld. Trial Court had taken cognizance by an

order dated 19.04.1993 for the offences under Sections 147,

148, 149, 323, 324, 326, 307, 302, 120B, 447 and 114 of the

I.P.C. as also Section 27 of the Arms Act. The Ld. Trial Court

had then framed charges against the appellants of the aforesaid

two cases on 12.08.1996 under Sections 307, 324, 120B, 302,

147, 148 and 323 of the I.P.C. As far as the appellant of the

second case, namely Vidyanand Yadav is concerned, charges

were also framed separately under Section 302 of the I.P.C. and

under Section 27 of the Arms Act.

4. During the course of trial, 12 witnesses were examined

on behalf of the prosecution and one witness has been

examined on behalf of the defence. PW 1 Rajesh Kumar Yadav

is the son of the informant who claims to be an eye witness.

PW 2 Nunu Lal Yadav is the nephew of the informant, while Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

PW 3 Murti Devi is the wife of the informant and PW 4 Ravi

Yadav is the informant of the present case as also father of the

deceased Dilip Kumar Yadav. PW 5 Anirudh Paswan is an eye

witness. PW 6 Kulanand Yadav has been declared hostile. PW

7 Yogendra Yadav is a formal witness. PW 8 Bhagwat Prasad

Yadav has been declared hostile. PW 9 Kala Devi is the wife of

the deceased, who is stated to be a hearsay witness. PW 10

Kamesh Chandra Yadav is a formal witness and PW 11 Bhutai

Yadav had though deposed on behalf of the prosecution,

however he did not turn up for further cross examination. PW

12 Dr. Vijay Kumar Agrawal has conducted the post-mortem of

the dead body of the deceased. DW 1 Virendra Yadav has been

examined on behalf of the defence, however he also appears to

be a formal witness.

5. The learned senior counsel appearing for the appellants

of both the cases Shri Alok Kumar has submitted that as far as

prosecution witnesses i.e. PW3 Murti Devi, PW6 Kulanand

Yadav and PW8 Bhagwat Prasad Yadav are concerned, they

have been declared hostile and as far as PW7 Yogendra Yadav

and PW10 Kamesh Chandra Yadav are concerned, they are

formal witnesses who have identified the signature and

handwriting of the Inspector on the formal FIR and the Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

signature made over the Inquest Report. As far as PW2 Nunu

Lal Yadav, PW9 Kala Devi and PW11 Bhutai Yadav are

concerned, it has been submitted that the said witnesses are

hearsay witness. In this connection, it has been submitted that

PW2 Nunu Lal Yadav has stated in paragraph no.1 of his

deposition that he had arrived at the place of occurrence after

hearing the sound of firing, hence obviously he has not seen

the person who had fired upon the deceased Dilip Yadav. As far

as PW 9 Kala Devi is concerned, she has stated in paragraph

No.3 of her deposition that after her brother-in-law had

returned back to home, he had told her about the incident,

hence obviously she had not witnessed the actual incident. As

regards PW11 Bhutai Yadav, it has been submitted that he has

stated in his deposition that he had gone to the place of

occurrence after hearing the sound of firing of 3 knot pistol,

hence he can also not be an eyewitness and moreover, he did

not turn up for further cross examination, hence his deposition

loses evidentiary value. It is next submitted that PW12 is the

Doctor, who had conducted post mortem examination of the

dead body of the deceased Dilip Yadav.

6. The learned senior counsel for the appellants has next

referred to the evidence of PW1 Rajesh Kumar Yadav, PW4 Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

Ravi Yadav and PW5 Anirudh Paswan, who are stated to be

eyewitness. It is submitted that as far as PW1 is concerned, he

has stated in paragraph No.10 of his cross examination that at

the time when the accused persons were assaulting his father,

accused Vidyanand was holding gun in his hand and he had

fired in the air to scare the people standing there and on

hearing it he had become unconscious. Thus, it is submitted

that apparently since PW1 had become unconscious he could

not have witnessed the incident regarding murder of his

brother. As regards PW4, attention has been drawn to

paragraph No.13 of the deposition of PW1 to submit that PW1

has stated therein that his father PW4, i.e. Ravi Yadav had

become unconscious and was admitted in the Hospital for 4-5

days and then he had regained consciousness, whereafter the

statements of his father and mother were recorded by the

police. It has also been submitted by referring to paragraph

No.6 of the deposition of PW4 that he had fallen immediately

upon being assaulted and had become unconscious and had

regained consciousness in the Hospital. Attention has also been

drawn to paragraph No.8 of the deposition of PW4 wherein he

has stated that his statement was recorded at Police Station

after two days. Thus, it is submitted that though PW4 had Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

remained in the Hospital for 3-4 days, however on the contrary

he has stated that he had gone to the Police Station where his

statement was recorded after 2 days, thus this witness is not

trustworthy.

7. The learned senior counsel for the appellants has

contended that as far as PW5 is concerned, he has stated in

paragraph no.10 of his deposition that he was irrigating his

field on the date of occurrence and at about 12 in the afternoon

he heard sound of gunshot firing and then he had gone towards

the place of occurrence, however on the contrary, it is apparent

from the fardbeyan of the informant and the deposition of other

witnesses that gunshot firing had taken place in between 8:00-

9:00 a.m. in the morning, hence the said witness is not an eye

witness and moreover, he is not trustworthy, inasmuch as there

are lot of inconsistencies in his testimony.

8. The learned Senior counsel appearing for the appellants

has next submitted that the evidence of PW1, PW4 and PW5

are full of inconsistency, hence the same cannot be relied for

the purposes of upholding the conviction of the appellants. It is

contended that the Investigating Officer has not been examined

which has caused great prejudice to the appellants. In this

regard, reference has been made to a judgment dated Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

21.10.2011, passed by the Ld. Division Bench of this Court in

Criminal Appeal (DB) No. 592 of 2005 (Tulsi Dhadhi @

Dhari & Ors. Vs. The State of Bihar & Ors. & other

analogous cases), wherein it has been held that non-

examination of Investigating Officer is a serious infirmity in

the prosecution case which results in prejudice to the accused.

In this connection, it would be relevant to reproduce paragraph

No.44, thereof hereinbelow:-

"44. Admittedly, the Investigating officer has not been examined. It is settled law that non- examination of the Investigating Officer ipso facto does not discredit the prosecution version. It is needless to point out the right of bringing on record, the contradictions in the statement of witnesses made before the Investigating Officer, is a very valuable right of the accused and by showing that, the witness has made improvements or has given evidence, which contradicts his earlier statement, the accused is able to satisfy the court that the witness is not a reliable witness. The non- examination of Investigating Officer is serious infirmity in the prosecution case which results in prejudice to the accused. It is clear that the examination of the Investigating Officer is necessary in order to bring on record the contradictions in the evidence of the witnesses, hence it is a valuable right of the accused. Further it is clear that non- Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

examination of the Investigating Officer is a serious infirmity in the prosecution case, in so far as it deprives the accused of the opportunity to show to the court, that the witnesses were not reliable witnesses, by proving contradictions in the earlier statement. In the present case, non-examination of the Investigating Officer has definitely prejudiced the accused since the place of occurrence has not been proved nor the claim of the eye witnesses that they had seen the occurrence through hole or gap of the window of the room has been proved, due to non-examination of the Investigating Officer. Thus, in our opinion, non-examination of the Investigating Officer in the present case is a serious infirmity resulting in prejudice being caused to the accused. Hence, on this score also conviction of the accused persons also cannot be sustained."

9. The learned senior counsel for the appellants has next

contended that in his fardbeyan, PW4 i.e. the informant,

namely Ravi Yadav has stated that the appellant Vidyanand

Yadav had taken out a pistol from his pocket and fired

gunshots on the deceased Dilip Yadav, however in his

deposition PW4 has stated that he cannot say as to whether the

pistol was one barrel or two barrel. Thus, admittedly the

evidence of the informant is full of inconsistency with respect

of the nature of weapon. It is stated that neither blood has been Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

seized from the place of occurrence nor the clothes, which

were handed over by the injured person to the police have been

examined by the forensic department much less exhibited

before the Ld. Trial Court during the course of trial. It is also

submitted that even the bullet which was taken out from the

body of the deceased and handed over to the constable in a

sealed voil has neither been exhibited nor has been examined

by the forensic experts. Thus, the nature of weapon used has

not been established apart from the fact that weapon has also

not been recovered which has also caused grave prejudice to

the appellants. In this regard, the learned senior counsel for the

appellants has referred to a judgment rendered by the Hon'ble

Apex Court in the case of Munna Lal Vs. The State of Uttar

Pradesh, reported in (2023) 3 SCR 224, paragraph nos.38 and

39 whereof are reproduced hereinbelow:-

"38. First, statement of PW-3 under section 161, Cr. P.C. was recorded nearly 24 days after the incident. Since the Investigating Officer did not enter the witness box, the appellants did not have the occasion to cross-examine him and thereby elicit the reason for such delay. Consequently, the delay in recording the statement of PW-3 in course of investigation, is not referred to and, therefore, remains unjustified. The possibility of PW-3, being fixed up as an eye-witness Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

later during the process of investigation, cannot be totally ruled out.

39. Secondly, though PW-4 is said to have reached the place of occurrence at 1.30 p.m. on 5th September, 1985 and recovered a bullet in the blood oozing out from the injury at the hip of the dead body, no effort worthy of consideration appears to have been made to seize the weapons by which the murderous attack was launched. It is true that mere failure/neglect to effect seizure of the weapon(s) cannot be the sole reason for discarding the prosecution case but the same assumes importance on the face of the oral testimony of the so-called eye- witnesses, i.e.. PW-2 and PW-3, not being found by this Court to be wholly reliable. The missing links could have been provided by the Investigating Officer who, again, did not enter the witness box. Whether or not non- examination of a witness has caused prejudice to the defence is essentially a question of fact and an inference is required to be drawn having regard to the facts and circumstances obtaining in each case. The reason why the Investigating Officer could not depose as a witness, as told by PW-4, is that he had been sent for training. It was not shown that the Investigating Officer under no circumstances could have left the course for recording of his deposition in the trial court. It is worthy of being noted that neither the trial court nor the High Court considered the issue of non-examination of the Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

Investigating Officer. In the facts of the present case, particularly conspicuous gaps in the prosecution case and the evidence of PW-2 and PW-3 not being wholly reliable, this Court holds the present case as one where examination of the Investigating Officer was vital since he could have adduced the expected evidence. His non examination creates a material lacuna in the effort of the prosecution to nail the appellants, thereby creating reasonable doubt in the prosecution case."

10. It is contended by the learned senior counsel for the

appellants that the place of occurrence remains to be

established inasmuch as neither the prosecution witnesses have

delved upon the said aspect of the matter except PW1,

nonetheless the same was required to be proved by the

Investigating Officer, however he has not been produced by the

prosecution. In this regard, the Ld. senior counsel for the

appellants has referred to a judgment rendered by the Hon'ble

Apex Court in the case of Ravishwar Manjhi and Others Vs.

State of Jharkhand, reported in (2008) 16 SCC 561, paragraph

no.27, whereof is reproduced hereinbelow:-

"27. The investigating officer in a case of this nature should have been examined. His examination by the prosecution was necessary to show that there had been a fair investigation. Unfortunately, even no site Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

plan was prepared. There is nothing on record to show as to the exact place where the occurrence had taken place. It is stated that the house of the parties is divided by a road. If that be so, it was all the more necessary to pinpoint the exact place of occurrence to ascertain who was the aggressor."

11. It is next contended by the learned senior counsel for the

appellants that neither any injury report has been produced

with regard to the injured persons nor the injuries of PW3 and

PW4 have been proved and moreover, there is nothing on

record to suggest that they had received treatment at the

Hospital, hence it is submitted that in absence of examination

of the injuries of PW3 and PW4 as also in absence of any

injury report having been brought on record during the course

of trial, no case is made out under Section 307 of the IPC. It is

also contended that the fardbayan has neither been exhibited

nor proved. Similarly, inquest report has also not been brought

on record, which has also caused great prejudice to the

appellants. It is stated that PW1, in paragraph No.2 of his

examination-in-chief has stated that Vidyanand Yadav had fired

on the deceased from a very close distance and similarly PW4

has also stated in his deposition that bullet was fired by the

pistol in question by bringing the same near the chest of the

deceased, however the evidence of PW12 Dr. Vijay Kumar Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

Agrawal would show that there is no sign of charring or

burning, gun powder has not been found and only Lacerated

punctured wound 1 ½"x ¾" x Thorisic cavity deep over the

right side of the chest wall has been found and the doctor has

stated in his cross examination that it appears that the deceased

was shot at from a distance beyond 6 feet, thus the entire

prosecution story is falsified and appears to be cooked up.

Lastly, the learned senior counsel for the appellants has

submitted that Section 120B of the IPC shall not to be attracted

in the present case in view of the fact that for constituting

conspiracy, previous meeting of mind is necessary, which has

not been proved in the present case. In this regard, the learned

senior counsel for the appellants has referred to a judgment

rendered by the Hon'ble Apex Court in the case of Parveen @

Sonu Vs. The State of Haryana, reported in 2021 SCC

OnLine SC 1184, paragraph no.12, whereof is reproduced

hereinbelow:-

"12. It is fairly well settled, to prove the charge of conspiracy, within the ambit of Section 120-B, it is necessary to establish that there was an agreement between the parties for doing an unlawful act. At the same time, it is to be noted that it is difficult to establish conspiracy by direct evidence at all, but at the same time, in absence of any evidence to show Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

meeting of minds between the conspirators for the intended object of committing an illegal act, it is not safe to hold a person guilty for offences under Section 120-B of IPC. A few bits here and a few bits there on which prosecution relies, cannot be held to be adequate for connecting the accused with the commission of crime of criminal conspiracy. Even the alleged confessional statements of the co-accused, in absence of other acceptable corroborative evidence, is not safe to convict the accused. In the case of Indra Dalal v. State Of Haryana, this Court has considered the conviction based only on confessional statement and recovery of vehicle used in the crime. In the said case, while setting aside the conviction, this Court has held in paragraphs 16 & 17 as under:

"16. The philosophy behind the aforesaid provision is acceptance of a harsh reality that confessions are extorted by the police officers by practising oppression and torture or even inducement and, therefore, they are unworthy of any credence. The provision absolutely excludes from evidence against the accused a confession made by him to a police officer. This provision applies even to those confessions which are made to a police officer who may not otherwise be acting as such. If he is a police officer and confession was made in his presence, in whatever capacity, the same becomes inadmissible in evidence. This is the substantive rule of law Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

enshrined under this provision and this strict rule has been reiterated countlessly by this Court as well as the High Courts.

17. The word "confession" has nowhere been defined. However, the courts have resorted to the dictionary meaning and explained that incriminating statements by the accused to the police suggesting the inference of the commission of the crime would amount to confession and, therefore, inadmissible under this provision. It is also defined to mean a direct acknowledgment of guilt and not the admission of any incriminating fact, however grave or conclusive. Section 26 of the Evidence Act makes all those confessions inadmissible when they are made by any person, whilst he is in the custody of a police officer, unless such a confession is made in the immediate presence of a Magistrate. Therefore, when a person is in police custody, the confession made by him even to a third person, that is, other than a police officer, shall also become inadmissible."

12. Per contra, the learned APP for the State, Shri Dilip

Kumar Sinha has submitted that PW1, PW3, PW4 and PW5 are

material witness as also eyewitnesses and they have fully

supported the case of the prosecution. It is also submitted that

the ocular evidence stands fully corroborated by the medical

evidence. It is contended that all the material witnesses have Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

supported the case of the prosecution, their testimonies are

consistent and no contradictions are present. It is submitted that

minor omissions or variations or infirmities in the evidence are

never considered to be fatal and the same cannot be ground for

rejection of evidence in entirety. In this regard, reference has

been made to a judgment, rendered by the Hon'ble Apex Court

in the case of State of Uttar Pradesh Vs. Krishna Master and

Ors., reported in AIR 2010 SC 3071. Reference has also been

made to a judgment, rendered by the Hon'ble Apex Court in

the case of State of Madhya Pradesh Vs. Dal Singh and Ors.,

reported in 2013 (14) SCC 159 and it has been submitted that

in every criminal case discrepancy, embellishment and

emphasis are bound to occur hence the Court should form its

opinion about the credibility of a witness and record a finding

with respect to whether his deposition inspires confidence. In

this regard, it would be relevant to reproduce paragraph No.13

thereof, which is reproduced hereinbelow:-

"13. So far as the discrepancies, embellishments and improvements are concerned, in every criminal case the same are bound to occur for the reason that witnesses, owing to common errors in observation i.e. errors of memory due to lapse of time, or errors owing to mental disposition, such as feelings of shock or horror Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

that existed at the time of occurrence. The court must form its opinion about the credibility of a witness, and record a finding with respect to whether his deposition inspires confidence.

"Exaggeration per se does not render the evidence brittle. But it can be one of the factors against which the credibility of the prosecution story can be tested, when the entire evidence is put in a crucible to test the same on the touchstone of credibility." Therefore, mere marginal variations in the statements of a witness cannot be dubbed as improvements, as the same may be elaborations of a statement made by the witness at an earlier stage. "Irrelevant details which do not in any way corrode the credibility of a witness cannot be labelled as omissions or contradictions." The omissions which amount to contradictions in material particulars i.e. which materially affect the trial, or the core of the case of the prosecution, render the testimony of the witness as liable to be discredited. Where such omission(s) amount to contradiction(s), raising serious doubts about the truthfulness of a witness, and other witnesses also make material improvements before the court in order to make their evidence acceptable, it cannot be said that it is safe to rely upon such evidence. (Vide A. Shankar v. State of Karnataka [(2011) 6 SCC 279])"

Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

13. The learned APP for the State has next contended that it

is a well settled law that the evidence of a prosecution witness

cannot be rejected in toto, merely because the prosecution

chose to treat him as hostile and had cross examined him,

however the same can be accepted to the extent their version is

found to be dependable on a careful scrutiny thereof. In this

regard, reference has also been made to a judgment rendered

by the Hon'ble Apex Court in the case of Selvamani Vs. State

Rep. by the Inspector of Police, reported in 2024 SCC online

SC 837. The learned APP for the State has further submitted

that since the place of occurrence is not disputed and moreover,

no suggestion was put in cross examination about the veracity

of the place of occurrence as disclosed by the prosecution

witnesses, non-examination of the Investigating Officer will

not cause any prejudice to the appellants. It is also submitted

that the manner of occurrence has been described by the

witnesses in their evidence and there is no discrepancy to the

said effect. Thus, it is submitted that the records would bear it

out that ample materials are available on record to connect the

appellants with the alleged crime, hence their conviction and

sentence should be upheld. It is next submitted that the Ld.

Trial Judge has passed the impugned judgment and the order of Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

conviction and sentence by considering the materials on record

and the same is a reasoned order, thus both the appeals are fit

to be dismissed.

14. Besides hearing the learned counsel for the parties, we

have minutely perused both the evidence i.e. oral and

documentary. Before proceeding further, it is necessary to

cursorily discuss the evidence.

15. P.W.1 Rajesh Kumar Yadav is son of the informant and

brother of the deceased, who claims to be an eye witness and

he has stated in his deposition that the occurrence dates back to

4 1/4th years at about 8 a.m. in the morning when his brother

Dilip Yadav had gone to Machahadhar for ploughing field and

at that time Natai Yadav had arrived there with a mob and

when his father came to know that Natai Yadav had arrived at

the place of occurrence along with the mob, he and his father

also went there and saw that Natai Yadav, Vidyanand Yadav,

Yogendra Yadav, Mahendra Yadav, Laxmi Yadav, Bhagwat

Yadav, Bhupendra Yadav, Rajendra Yadav, Vinod Yadav, Rajan

Yadav, Manoj Yadav, Saroj Yadav and Jitendra Kumar Arvind

were present there. PW 1 had then hidden himself in the bushes

out of fear, had started watching the incident and in the

meantime his father had told his brother Dilip Yadav to run Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

away. Thereafter, his brother Dilip started returning back to his

home along with Hal (plough) and in the meantime Natai

Yadav exhorted to kill him, whereupon Vidyanand Yadav had

taken out a pistol from his back and had gone near Dilip Yadav,

whereafter he had fired gun shot on his chest leading to Dilip

being injured and then he fell down. Bhupendra Yadav had

then assaulted father of PW 1 with bhala which hit him on his

right ribs. Yogendra Yadav had also assaulted father of PW 1

on his head which had hit his forehead. Thereafter, Bhupendra

Yadav and Laxmi Yadav had assaulted the mother of PW1 by

farsa which had hit the right hand finger of his mother leading

to injury being inflicted and then the accused persons had run

away. PW 1 has next stated that thereafter, he had come out of

bushes and gone near his brother and saw that he had died.

Thereafter, Shambhu Yadav and Nunu Lal Yadav had lifted his

father and put him on a vehicle and taken him away. PW 1 has

recognized the accused persons standing in the dock.

16. In cross examination, PW 1 has stated that prior to the

said incident, he had neither seen his father ploughing the field

where killing had taken place nor he had seen his deceased

brother Dilip Yadav ploughing the said field. PW 1 has next

stated that he was hiding in the bushes situated towards east- Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

southern corner of the field in question and from there he was

watching the accused persons who were also watching him.

PW 1 has also stated that his mother was present on the

western-southern corner of the field adjacent to the field in

which the incident was taking place and the same belongs to

Raghuni Yadav. He has also stated that his father was standing

in the field of Raghuni Yadav along with his mother and they

were telling his brother to return back and at that time the

accused persons had caught hold of his father, whereafter they

had started assaulting his father and when his mother tried to

save his father, the accused persons started assaulting her as

well. It is next stated by PW 1 that at the time when the

accused persons were assaulting his father, appellant

Vidyanand Yadav had arrived in field of Raghuni Yadav and

was holding a gun in his hand, whereafter he had fired in order

to scare the people present there and after hearing the noise of

the gun he had become unconscious. He has also stated in his

cross examination that police had recorded his statement. PW 1

has also stated that bhala was thrown on the body of his father

which had got embedded and then the other accused persons

had assaulted his father on his head by lathi, whereafter he had

fallen down on the ground, blood was also dropping on the Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

ground as also his father had become unconscious, whereupon

he was admitted in a Hospital where he remained for 4-5 days

and after he regained consciousness, his statement as also the

statement of his mother was recorded by the police. He has

also stated that his sister-in-law's statement was not recorded.

17. PW 2 Nunulal Yadav is stated to be the nephew of the

informant and he has stated in his deposition that the

occurrence dates back to about 4 years, which had taken place

in the morning when he was ploughing his field and after he

heard the sound of gunshot firing he had gone to the place of

occurrence and from the Nahar (canal) he had seen Dilip

Yadav, Ravi Yadav and his elder mother having fallen down.

He had also seen that bullet was embedded in the chest of Dilip

and he had died as also blood was oozing out from his chest.

He had also seen injury inflicted by bhala on the ribs of Ravi

(PW 4), whereafter he had torn his towel and tied the wound of

Ravi. PW 2 has also stated that injury was present on the

forehead of Ravi and on the right hand of his elder mother and

then Ravi was taken on a bullock cart to the Hospital. PW 2

has recognized the accused persons standing in the dock. In

cross examination, PW 2 has stated that he had gone to the

place of occurrence after he heard the sound of gunshot firing Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

and he had taken half an hour to reach there, however when he

reached there, no accused person was present and his elder

mother had become unconscious.

18. PW 3 Murti Devi is wife of the informant and mother of

the deceased, who has stated in her examination-in-chief that

the occurrence dates back to 4 ½ years at about 8 a.m. in the

morning when his son Dilip had gone to plough the field at

Machahadhar and from behind her husband had also gone.

Subsequently, she came to know that his son has been shot by

gunshot firing and then she had also gone there where she saw

that Dilip and her husband had been assaulted. PW 3 has

further stated that Bhagwat, Bhupendra and Yogendra had also

assaulted her husband on his back and chest, resulting in her

husband falling on the ground. She has next stated that she had

not seen her son being hit by gunshot, however she had seen

the accused persons who had assaulted her husband. PW 3 has

also stated that Bhupendra and Luxmi had also assaulted her

with lathi and the entire incident was witnessed by the

villagers, apart from her and her younger son having witnessed

the said occurrence and after they had fallen down on the

ground, the accused persons had run away after the villagers

had arrived there. Though the said witness has been declared Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

hostile by the Public Prosecutor, but he was permitted to cross

examine this witness and in her cross examination she has

stated that she had disclosed before the police that at the time

when she and her husband had gone to the place of occurrence,

the accused persons were assaulting her son Dilip. She has also

stated that Vidyanand Yadav had taken out pistol from his waist

and had fired gun shot on the chest of her son, whereafter he

had fallen down. She has next stated that she does not

remember as to whether she had disclosed the aforesaid facts

before the police and whether she had told the police that Natai

Yadav was asking the accused persons to kill the father and

son. PW 3 has recognized the accused persons standing in the

dock. In her cross examination by the accused persons, PW 3

has stated that nobody had gone with his son and at the time of

sunrise he had eaten food and left for his field and then her

husband had gone after 5-10 minutes of departure of Dilip,

whereafter Rajesh had also gone from behind. Thereafter, PW

3 came to know from someone that her son had been shot at

and after she heard hulla (alarm), she had gone to the place of

occurrence. She has also said that she had heard that her

husband and son have been killed. She has also stated that

upon hearing alarm, her son Rajesh and 20-25 people had Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

rushed to the place of occurrence and when she reached the

field, where occurrence had taken place, she saw that her son

Dilip and husband had fallen down.

19. PW4 Ravi Yadav is the father of the deceased and

informant of the present case, who has stated in his deposition

that about 4 ½ years back at about 8-9 am in the morning he

and his son Dilip had gone to Machahadhar for ploughing the

field, which had been purchased by them from Gopal Marwadi

for a sum of Rs.48,000/-, however the same was being earlier

ploughed by Natai Yadav on contract basis. Natai Yadav was

preventing the informant and his family members from

ploughing the field, hence panchayati was held and it was

decided that they should give a sum of Rs.5,000/- to Natai

Yadav, whereafter he will let them plough the field and then

they had deposited a sum of Rs.5,000/- with the Panches but

still he did not allow them to plough the field. On the fateful

day the son of the informant had gone towards the field in

question and then he and his wife and son Rajesh had also gone

towards the said field, where they saw the accused persons,

namely, Natai Yadav, Vidyanand Yadav, Yogi Yadav, Bhagwat

Yadav, Laxmi Yadav, Bhupendra Yadav, Rajan Yadav, Binda

Yadav, Guard of Mukhiya and son of Mukhiya, namely Saroj, Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

who were armed with various weapons. Thereafter, the

informant had told his son to dismantle his plough and take it

away otherwise the said accused persons would kill him. Then

Dilip Yadav had opened the plough and started going back,

however at that moment Natai Yadav exhorted the other

accused persons to kill the informant and his son, whereupon

Vidyanand had fired gunshots on the chest of the son of the

informant resulting in his son, namely Dilip Yadav falling

down dead on the ground. Thereafter, Bhagwat Yadav armed

with farsa and Bhupan armed with bhala had assaulted the

informant, however he shifted towards the side, resulting in the

bhala hitting him on his side, whereafter he had fallen down

and then Bhupan and Laxmi had assaulted his wife. The

accused persons had then said that both father and son have

died, hence they decided to leave the place and then they had

left the place of incident. PW4 has further stated that his son

Rajesh Yadav, upon seeing weapons being brandished by the

accused persons, had hid in the bushes nearby and after the

accused persons had left, he had come running to the place of

occurrence and had said that his brother has died, whereafter

co-villagers and others had arrived there.

20. In cross examination, PW4 has stated that after being Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

assaulted he had become unconscious and he regained

consciousness in the Hospital, however he cannot say as to

after how much time he regained consciousness in the

Hospital. He has also stated that he did not return back from

the Hospital on the same day and had stayed at the Hospital for

3-4 days. PW4 had next stated in his cross examination that his

statement was recorded by the police thrice. First statement

was recorded by the police at the Hospital. Second statement

was recorded at the Police Station and third statement was

recorded in presence of the Superintendent of Police and the

Deputy Superintendent of Police. He has also stated that his

statement was recorded at the Police Station after two days of

the occurrence. He has next stated that he had disclosed in his

statement made before the police that Bhagwat Yadav had hit

him on his forehead by farsa and this fact was stated by him in

all the three statements. PW4 has also stated that he had not

stated in his restatement that Yogi @ Yogendra Yadav had hit

him on his head by lathi, resulting in his head being damaged.

He has also stated that Bhagwat Yadav was holding bhala in

his hand and he was also holding farsa. While, Bhagwat was

holding farsa in his right hand, he was holding bhala in the

other hand. PW4 has stated that he does not remember whether Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

he had stated in his fardbayan that Bhupendra Yadav had

assaulted his wife. PW4 has further stated in his cross

examination that on the day of occurrence his children had told

him that Natai Yadav had gone to the place of occurrence with

a mob. PW 4 has stated that after some time he had gone to the

place of occurrence with Rajesh and his wife and upon

reaching the place of occurrence he stood at the field and had

seen his son from a distance of 2-3 bamboo length and while

Rajesh, upon seeing the mob had hid himself in the bushes, the

mob had surrounded Dilip Kumar. PW4 has also stated that

during the course of the accused persons assaulting his son, he

had witnessed firing of gunshots, however he did not go to

save his son.

21. PW4 has next stated that Dilip Yadav had fallen at the

place where he was shot, however he does not remember as to

whether Anirudh and Kulanand had arrived there to save them.

PW4 has also stated that the accused persons were hiding the

weapons in their pyjamas and had fired gunshots on his son

from a close distance i.e. from a distance of 2-3 hand length.

PW4 has stated that he was assaulted by lathi on his head and

body. He has also stated that he was wearing dhoti and banyan

while his son Dilip was wearing lungi and banyan and after Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

being assaulted, blood stains were present on the banyan and

dhoti. PW4 has also stated that people from the neighbouring

place were also standing at the place of occurrence. PW4 has

next stated that Dilip Yadav had gone to plough the field at 6-7

am in the morning. PW4 has also stated that he had given the

blood stained clothes to the police including dhoti and banyan.

He has also stated that there was no hole of bhala in the

banyan. PW4 in his cross examination has stated that except

Vidyanand, no other accused had assaulted Dilip and rest of the

accused persons were quietly standing at a distance of 2-3

bamboo length. PW4 has stated that he had gone to the place

where Vidyanand was standing, however he had not held his

son by hand since he was standing at a distance of 5-6 hand

length and had not gone near his son. He has next stated that no

accused person had caught hold of him but he had not gone to

save his son Dilip, who had died. PW4 has also stated that he

was hit by bhala, while he was standing and blood stains had

spread over his banyan, which he had handed over to the police

after 3-4 days, in the Hospital. He has also stated that he does

not remember whether seizure list of banyan was prepared or

not and whether he had signed the same or not. He has stated

that during the course of occurrence, he had seen firing being Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

made from the fire arm but he does not remember whether the

same was single barrel or double barrel gun. He has also stated

that firing was made on the chest of his son. He has next stated

that only one accused person was holding a gun. In his cross

examination PW4 has stated that he cannot say as to how many

pellets had pierced the body of his son Dilip Yadav. PW4 has

also stated that the land which he had purchased from marwadi

belongs to Natai Yadav. PW4 has next stated that he alongwith

his son and wife had gone to the place of occurrence, however

he does not remember whether he had disclosed the said fact

before the police. PW4 has stated that he was also assaulted

and upon being assaulted he had fallen down, whereafter he

had become unconscious, however he does not remember as to

when he regained consciousness, nonetheless, he has stated

that he had regained consciousness in the Hospital. He has also

stated that his son and his wife were also beaten and his wife

had also become unconscious, however Rajesh Yadav was not

assaulted.

22. PW5 Anirudh Paswan has stated in his deposition that

the occurrence dates back to 14 years at about 7-8 am in the

morning when he was working in his field and weeding out

grass from the field which he had taken on contract basis and at Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

that time Dilip Yadav had arrived for ploughing his field which

he had bought from Hanuman Agrawal, whereafter from

behind accused persons, namely, Natai Yadav, Bhagwat Yadav,

Bhupendra Yadav, Mahendra Yadav, Yogi Yadav, Vidyanand

Yadav, Rajeshwar Yadav, Saroj Yadav, Manoj Yadav, Jitendra

Yadav and one unknown person had arrived there, who were

armed with farsa, lathi and country made pistol. Then,

Vidyanand Yadav had fired gunshot from his 3 knot pistol on

Dilip Yadav leading to bullet piercing his chest, whereafter

Dilip Yadav had fallen down and died. PW5 has also stated that

thereafter, alarm was raised and then father of Dilip Yadav and

his mother had arrived there, whereafter the accused

Bhupendra Yadav had assaulted Ravi Yadav (PW 4) by bhala

which had struck his ribs. Thereafter, Saroj Yadav had

assaulted Murti Yadav, wife of Ravi Yadav by lathi and when

Ravi Yadav had fallen down, accused Bhagwat Yadav had

assaulted him with lathi and then Manoj Yadav had also

assaulted Murti Devi by lathi. PW5 has also stated that Dilip

Yadav had died on the spot and after seeing the same the

accused persons ran away. He has also stated that the younger

son of Ravi Yadav, namely Rajesh Yadav had arrived there and

said that his brother has died. Thereafter, the nephew of Ravi Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

Yadav, namely Shambhu Yadav, Nunu Yadav and others had

arrived there and taken the injured to the Hospital. In his cross

examination, PW5 has stated that he was cultivating his field

since morning, the period was Sawan-Bhado and he continued

to irrigate his crops till 12:00 in the day time, whereafter he

heard sound of gunshot firing at 12:00 in the day time,

whereupon he went towards the place of occurrence. In

paragraph No.12 of his cross examination, PW5 has stated that

he had seen firing of gunshots which had pierced the chest of

the deceased, namely Dilip Yadav.

23. PW 6 Kulanand Yadav has stated in his deposition that

he does not know anything with regard to death of Dilip Yadav,

hence he was declared hostile by the prosecution, nonetheless

he was cross examined by the prosecution, during the course

whereof, he has stated that it is not a fact that he had disclosed

before the police that on 05.09.1992, upon hearing sound of

gunshot firing, he had reached near the canal on the eastern

side of the village and seen the accused persons standing there

as also had heard them saying that both father and son have

died.

24. PW 7 Yogendra Yadav is a formal witness, who has

proved the formal FIR and has identified the signature of the Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

then Sub-Inspector of Police, Triveniganj Police Station and

the same has been marked as Exhibit No.1.

25. PW 8 Bhagwat Prasad Yadav has stated in his

deposition that he does not know anything about the incident,

hence he was declared hostile. In his cross examination

conducted by the Ld. Additional Public Prosecutor, he has

stated that he had not given any statement before the police,

although he was confronted with his statement made under

Section 161 Cr.P.C.

26. PW 9 Kala Devi is wife of deceased Dilip Yadav and

she has stated in her deposition that the occurrence dates back

to 18 years at about 8-9 a.m. in the morning. She has stated that

her father-in-law had purchased land from Marwari which was

being ploughed by Natai Yadav on contract basis. Thereafter,

Panchayati was held and it was decided that her father-in-law

would give a sum of Rs.5,000/- to Natai for the purposes of

ploughing the field, whereafter her father-in-law Ravi Yadav

had deposited a sum of Rs.5,000/- with the Panches. She has

further stated that on Saturday her husband had gone to plough

the field when the accused persons including the appellants had

surrounded him and then Rajesh said that his brother has been

shot dead by them, while she was also coming from behind. Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

She has also stated that the accused persons had assaulted her

father-in-law and mother-in-law by lathi and Bhupendra Yadav

had hit on the ribs of her father-in-law Ravi Yadav by bhala

and then he was assaulted by lathi on his head. In cross

examination, PW 9 has stated that her statement was recorded

by the police on the date of occurrence. She has also stated that

she had told the police that her brother-in-law Rajesh Yadav

had returned from the place of occurrence and had told her

about the incident. She has next stated that she also went to the

Hospital when her mother-in-law Murti Devi and father-in-law

Ravi Yadav were being taken there in an injured condition for

treatment.

27. PW 10 Kamesh Chandra Yadav is a formal witness and

has stated in his deposition that the murder of Dilip Yadav had

taken place 18 years back and he had put his signature on the

inquest report of the deceased, apart from Shambhu Kumar

Yadav having also put his signature over the same, however he

has stated that he does not know about the occurrence.

28. PW 11 Butai Yadav is the brother of the informant, who

has though been examined in chief but he was cross examined

partially and then he did not turn up for further cross

examination, nonetheless he has stated in his deposition that Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

Dilip Yadav was murdered and the occurrence had taken place

18 years back at about 8-9 a.m. in the morning when he was at

his house. He has stated that he had gone to the place of

occurrence after alarm was raised, where he saw that Ravi

Yadav was being assaulted by bhala. He has also stated that

Dilip Yadav had died and Murti Devi was also injured. PW 11

has also named the accused persons, who had arrived at the

place of occurrence, variously armed including the appellants

herein. He has stated that Bhagwat Yadav was saying that

father and son have been killed. The injured were then taken to

the Hospital. PW 11 has next stated that Dilip Yadav had

received gunshot injury in his ribs. Ravi Yadav had received

bhala injury in his ribs and blood was oozing out from his

head. In cross examination, PW 11 has described the location

of one canal of the village and has stated that he does not

remember as to when he heard the sound of firing of 3 knot,

prior to the occurrence.

29. PW 12 Doctor Vijay Kumar Agrawal is the Doctor, who

has conducted the post mortem examination of the dead body

of the deceased Dilip Kumar Yadav. He has stated in his

deposition that on 06.09.1992, he was posted as Medical

Officer, Sub-Divisional Hospital, Supaul and he had performed Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

post-mortem on the dead body of the deceased Dilip Yadav and

had found anti-mortem injuries on his person. The injuries

found on the dead body of deceased Dilip Kumar Yadav were

(1) Lacerated punctured wound 1 ½"x ¾" x Thoracic cavity

deep over the right side of the chest wall, 3" medial to the right

nipple inverted in shape indicating wound of entry. PW 12, on

dissection, had come to the following findings, apart from

noting his conclusion which are being reproduced

hereinbelow:-

(i) Skull bones meninges in the brain matter was pale

and intact.

(ii) All chambers of heart were empty.

(iii) Lungs right lung lacerated from the middle, the

bullet was recovered.

(iv) Stomach contain fully digested food particles.

(v) Liver was pale but intact.

(vi) Kidneys were intact.

(vii) Spleen was congested.

(viii) Urinary bladder was empty.

Cause of death:- Haemorrhage and shocks leading to

cardio respiratory failure caused by fire arm. Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

Time elapsed since death to P.M. held - within 48 hours.

Note: A sealed voil which bears the name of deceased

and bears my signature containing the bullet, handed

over to the constable as per Ext.

PW12 has identified the post mortem report, which has

been prepared in his writing as also bears his signature and the

same has been marked as Exhibit No.2. In his cross

examination PW12 has stated that sealed voil bearing the name

of the deceased and his signature, containing the bullet in

question was handed over to a constable. He has also stated

that he has not mentioned in his report as to by what type of

arms, injury has been caused. He has also stated that the dead

body was in the process of decomposition, rigor mortis had

disappeared and it was the month of September. He has also

stated that rigor mortis is the solitary means for determination

of hours of death and rigor mortis differs from season to season

and from weather to weather. PW12 has also stated that

velocity and distance of various types of arms are different. He

has next stated that the deceased was shot at from a distance of

beyond 6 feet.

30. After closing the prosecution evidence, the Ld. Trial

Court recorded the statement of the appellants on 06.10.2012, Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

under Section 313 of the Cr.P.C. for enabling them to

personally explain the circumstances appearing in the evidence

against them, however, in their respective statements they

claimed to be innocent and stated that they would produce

witness.

31. The defence has though produced one defence witness,

however, the learned senior counsel for the appellants has not

placed reliance on the same.

32. The Ld. Trial Court, upon appreciation, analysis and

scrutiny of the evidence adduced at the trial has found the

aforesaid appellants guilty of the offences and has sentenced

them to imprisonment and fine, as noted above, by its

impugned judgment and order.

33. We have perused the impugned Judgment of the Ld.

Trial Judge, the entire materials on record and have given

thoughtful consideration to the rival submissions made by the

Ld. Counsel for the Appellants as well as the Ld. APP for the

State.

34. A bare perusal of the evidence of the prosecution reveals

that on 05.09.1992 at around 8 a.m. in the morning, son of the

informant, namely Dilip Kumar Yadav (deceased) had gone to

plough his filed, whereafter the informant, his wife and his Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

younger son Rajesh Kumar Yadav had also gone behind him

towards the said field, where accused Natai Yadav (now dead)

had exhorted Vidyanand Yadav (appellant of the second case)

to kill the informant and his son, whereupon Vidyanand Yadav

had fired gun shots on the chest of the son of the informant

resulting in his son, namely Dilip Yadav falling down dead on

the ground. It is stated that the appellants of the first case were

also present there and then Bhagwat Yadav, armed with farsa

and Bhupendra Yadav (appellant no.1 of the first case) armed

with bhala had assaulted the informant by bhala, whereupon

he had fallen down, whereafter Bhupendra Yadav and Luxmi

Yadav (appellant no.4 of the first case) had assaulted the wife

of the informant. We find that admittedly, PW 7 (Yogendra

Yadav) and PW 10 (Kameshwar Chandra Yadav) are formal

witnesses, who have proved the formal FIR and the Inquest

Report, apart from PW 12 being the Doctor who has conducted

the post-mortem examination of the dead body of the deceased.

As far as PW 2 (Nunu Lal), PW 9 (Kala Devi) and PW 11

(Bhutai Yadav) are concerned, their evidence shows that they

are hearsay witnesses. Thus, the present case rests on the

evidence of PW 1 Rajesh Kumar Yadav, PW 4 Ravi Yadav and

PW 5 Anirudh Paswan. As far as PW 5 Anirudh Paswan is Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

concerned, he has stated in his cross examination that while he

was irrigating his crops till 12:00 in the afternoon, he heard

sound of gunshot firing at 12 in the day time and then he went

towards the place of occurrence, whereas the fact, as is

apparent from the fardbeyan and the evidence on record, is that

the incident had taken place around 8 a.m. in the morning,

hence it is not possible that PW 5 had witnessed the alleged

occurrence more particularly firing of gunshot by Vidyanand

Yadav (appellant of the second case) on the chest of Dilip

Yadav (deceased), thus his testimony is not trustworthy.

35. As far as PW 1 Rajesh Kumar Yadav is concerned, we

find from his evidence that he is an eye witness to the alleged

occurrence and he had hid himself in the bushes near the place

of occurrence out of fear from where he had watched the entire

incident as also had seen Vidyanand Yadav (appellant of the

second case) taking out a pistol from his back and then firing

gunshot on the chest of Dilip Yadav (deceased), leading to him

being injured and falling down on the ground. Though the

learned senior counsel for the appellants has tried to draw

contradiction in the evidence of PW 1 to the effect the PW 1

has stated in his cross examination that Vidyanand Yadav

(appellant of the second case) had arrived in the field of Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

Raghuni Yadav holding a gun in his hand, whereafter he had

fired in order to scare the people present there and on hearing

the noise of gunshot firing he had become unconscious,

however we find from the evidence of PW 1 that he has stated

that at the time when the accused persons were assaulting his

father, meaning thereby that after Vidyanand Yadav (appellant

of the second case) had already fired gunshot on the chest of

the deceased, appellant Vidyanand Yadav had fired from the

gun he was holding in his hand in order to scare the people and

only then he had become unconscious, thus we do not find any

contradiction in his statement, hence his evidence cannot be

stated to be untrustworthy. As regards PW 4, Ravi Yadav, the

learned senior counsel for the appellant has pointed out that

PW 1 has stated in his cross examination that his father had

become unconscious after bhala was thrown on his body and

he was assaulted by others and had regained consciousness in

the hospital as also PW 4 has stated in his deposition that he

had fallen immediately upon being assaulted and had regained

consciousness in the hospital, however we find that the

appellants have not been able to draw any major inconsistency

in the evidence of PW 4 and moreover by the time PW 4 had

been assaulted, Vidyanand Yadav (appellant of the second Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

case) had already fired gunshot on the chest of the deceased,

thus we find that PW 4 has deposed consistently. It is a well

settled law that minor divergences, if any in the prosecution's

evidence being insignificant in nature, cannot have any effect

on the case of the prosecution, in case overwhelming

incriminating evidences have been adduced at the trial to

establish the guilt of the appellants. It would not be out of

place to mention that it is the case of the defence, as canvassed

by the Ld. Senior Counsel for the appellants that PW 4 Ravi

Yadav and his wife Murti Devi (W 3) had not been assaulted,

thus in such view of the matter, PW 4 could not have become

unconscious.

36. We, thus find that the prosecution's narrative in the FIR

with regard to Vidyanand Yadav (appellant of the second case)

having fired gunshot on the chest of Dilip Kumar Yadav

(deceased), leading to his death is fully supported by the ocular

evidence adduced at the trial, especially that of PW 1 Rajesh

Kumar Yadav and PW 4 Ravi Yadav and the same stands

corroborated by the medical evidence inasmuch as PW 12 Dr.

Vijay Kumar Agrawal, who had conducted post-mortem

examination of the dead body of the deceased has not only

found lacerated punctured wound 1 ½"x ¾" x Thoracic cavity Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

deep over the right side of the chest wall, 3" medial to the right

nipple inverted in shape indicating wound of entry but has also

opined that the cause of death is hemorrhage and shock leading

to cardio-respiratory failure caused by fire arm, apart from the

fact that the said Doctor had also taken out a bullet from the

dead body and handed over the same to the constable.

It is a well settled law that it is not the number or

quantity but the quality that is material while considering the

testimony of an eye witness though he may be the sole/single

witness, which is the mandate and logic of Section 134 of the

Indian Evidence Act, 1872. In the present case, as far as

evidence of PW 1 and PW 4 is concerned their evidence is

truthful, cogent, credible and trustworthy, hence relying on

their testimony, we can safely conclude that the allegation

levelled against Vidyanand Yadav (appellant of the second

case), regarding him having fired gunshot on the chest of Dilip

Yadav (deceased) leading to his death stands proved beyond

pale of any reasonable doubt, thus as far as conviction of

Vidyanand Yadav (appellant of the second case) under Section

302 of the I.P.C. and Section 27 of the Arms Act is concerned,

we do not find any apparent error in the impugned judgment of

conviction and sentence, hence the same does not require any Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

interference. We also find that Vidyanand Yadav (appellant of

the second case) has been convicted by the Ld. Trial Judge

under Sections 147, 148, 323, 324, 307 and 120B of Indian

Penal Code, however in view of the fact that we have upheld

his conviction under Section 302 of I.P.C. and Section 27 of the

Arms Act, the same loses significance apart from the fact that a

bare perusal of the evidence would show that though it stands

proved that Vidyanand Yadav (appellant of the second case)

had fired gunshot on the chest of Dilip Yadav (deceased)

leading to his death, however there is no evidence to show that

he had either assaulted the informant or any other family

member.

37. At this juncture, we may hasten to add that as far as the

appellants of the first case are concerned, though some of them

have been alleged to have assaulted the informant (PW 4) and

his wife, however the prosecution has failed to bring on record/

exhibit any Injury Report of the said injured witnesses much

less produce or adduce the evidence of the Doctor who had

treated them, thus we find that no evidence is available on

record of the case to show their complicity in the said

occurrence, hence it would not be safe to hold the appellants of

the first case guilty of the offences alleged qua them, especially Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

in view of the testimony of PW 4 (Ravi Yadav), who has

categorically stated in his cross examination that except

Vidyanand Yadav (appellant of the second case) none of the

other accused had assaulted Dilip Yadav and rest of the

accused persons were standing quietly at a distance of 2-3

bamboo length, meaning thereby that the appellants of the first

case had no role to play in the alleged occurrence and

moreover, we find that neither any evidence has been brought

forth to show meeting of minds between the aforesaid

Appellants for the intended object of committing an illegal act

nor there is any evidence to establish that there was an

agreement between the Appellants for doing an unlawful act,

therefore the charge of conspiracy under Section 120-B of IPC

also does not stand proved, consequently, the Appellants of the

first case cannot also be convicted under Section 302 of IPC

with the aid of Section 120B of IPC. Inexorably, we are of the

considered opinion that the Ld. Trial Judge was required to

acquit the appellants of the first case by extending the benefit

of doubt, however the Ld. Trial Judge has committed error in

not appreciating the evidence, especially that of PW 4, as

aforesaid in its right perspective, hence the impugned judgment

of conviction and sentence, as far as the appellants of the first Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

case i.e Criminal Appeal (DB) No. 173 of 2016 are concerned,

is fit to be set aside.

38. Now coming to the issues raised by the learned senior

counsel for the appellants, it has been firstly contended that

non-examination of the Investigating Officer has caused great

prejudice to the appellants. In this regard it would suffice to

state that merely arguing such an issue without pointing out

any prejudice to have been caused to the defence on account of

non-examination of the Investigating Officer would not hold

any ground. In fact, defence has failed to raise any doubt upon

the oral testimony of PW 1 and PW 4 and moreover, it has not

been able to elicit any contradictions in the testimony of the

said witnesses thus non-examination of the Investigating

Officer in the present case will not be fatal to the prosecution

case. Thus, we have no hesitation to hold that in the backdrop

of cogent, creditworthy and unshaken testimony of PW 1 and

PW 4, the issue of non-examination of Investigating Officer

gets relegated to the background and is not a vital

consideration in the facts of the present case.

39. As far as the law laid down by the Hon'ble Apex Court,

on the issue of non-examination of the Investigating Officer is

concerned, we would like to refer to a Judgment rendered by Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

the Hon'ble Apex Court in the case of Behari Prasad Vs. State

of Bihar, reported in (1996) 2 SCC 317, wherein it has been

held that non-examination of the Investigating Officer is not

fatal to the prosecution case, especially when no prejudice is

likely to be suffered by the accused. It has also been clarified

in the said judgment that a case of prejudice likely to be

suffered by an accused must depend on the facts of the case

and no universal straight jacket formula should be laid down

that non examination of Investigating Officer per se vitiates a

criminal trial. The view of the Hon'ble Supreme Court in yet

another judgment, reported in (2000) 9 SCC 153, rendered in

the case of Bahadur Naik vs. State of Bihar is that non-

examination of the Investigating Officer as a witness for

prosecution is of no consequence when no material

contradictions have been brought out and it has also not been

shown as to what prejudice has been caused to the appellant

due to such non-examination, especially in a situation when the

accused has not been able to otherwise shake the credibility of

the prosecution witnesses.

40. As far as the issue of non-determination of the nature of

weapon used as also the place of occurrence not being

established, we find that in view of the overwhelming evidence Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

of PW 1 and PW 4, the said issue does not gain any

importance. Now coming to the other issue raised by the

learned senior counsel for the appellants that the fardbeyan has

neither been exhibited nor been proved, we find that PW 7

Yogendra Yadav has proved the formal FIR and has also

identified the signature of the then Sub-Inspector of Police,

Triveniganj Police Station, which has also been marked as

Exhibit-1 and fardbeyan is a part of the same. Moreover, we

would like to refer to the observations of the Hon'ble Supreme

Court of India in the case of Krishna Mochi and Ors. vs State

of Bihar, reported in (2002) 6 SCC 81, wherein it has been

held that even if the First Information Report is not proved, it

would not be a ground for acquittal but the case would depend

upon the evidence led by the prosecution. In the present case,

PW 1 and PW 4 have fully supported the occurrence as

narrated in the fardbeyan/FIR as far as the allegations levelled

against the appellant of the second case is concerned, hence

merely because the fardbeyan has not been exhibited, the same

has neither caused any prejudice to the appellants nor it makes

any material difference.

41. Thus, taking into account an overall perspective of the

entire case, emerging out of the totality of the facts and Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

circumstances, as indicated hereinabove we, by way of

extending benefit of doubt, acquit all the appellants of the first

case i.e. appellants of Criminal Appeal (DB) No.173 of 2016

and set aside the judgment of their conviction and sentence

dated 29.01.2016 and 09.02.2016 respectively, passed by the

Ld. Trial Judge in Sessions Trial No.138 of 1994, consequently

the said appeal stands allowed. The appellants of the first case,

namely (1) Bhupendra Yadav (2) Bhagwat Yadav (3) Rajendra

Yadav (4) Luxmi Yadav (5) Binod Yadav (6) Yogendra Yadav

(7) Mahendra Yadav, respectively are on bail, hence they are

discharged from the liability of their bail bonds.

42. As far as Vidyanand Yadav (appellant of the second

case) is concerned, based on a conspectus of the aforesaid facts

and circumstances and for the reasons mentioned hereinabove,

we find that there is no reason to create any doubt about the

guilt of the said appellant (Vidyanand Yadav) in the alleged

occurrence, which stands proved beyond all reasonable doubts,

hence we do not find any error apparent in the impugned

judgment of conviction and sentence qua Vidyanand Yadav

(appellant of the second case), thus the same does not require

any interference. Accordingly, the said appeal i.e. Criminal

Appeal (DB) No.315 of 2016 stands dismissed and the Patna High Court CR. APP (DB) No.173 of 2016 dt.04-04-2025

appellant (Vidyanand Yadav), who is already in custody is

directed to serve the remaining sentence i.e. imprisonment for

life under Section 302 of I.P.C. with fine of Rs.10,000/- as also

rigorous imprisonment for 3 years under Section 27 of the

Arms Act, however both the sentences shall run concurrently.

(Mohit Kumar Shah, J) I agree Nani Tagia, J:

( Nani Tagia, J)

sonal/-

AFR/NAFR                AFR
CAV DATE                17.02.2025
Uploading Date          04.04.2025
Transmission Date       04.04.2025
 

 
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