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

Banaras Tiwari vs The State Of Bihar
2025 Latest Caselaw 3255 Patna

Citation : 2025 Latest Caselaw 3255 Patna
Judgement Date : 17 April, 2025

Patna High Court

Banaras Tiwari vs The State Of Bihar on 17 April, 2025

    IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CRIMINAL APPEAL (SJ) No.167 of 2008
======================================================
Banaras Tiwari, son of Late Duryoddan Tiwary, Resident of village-
Dharphari, P.S. Deoria, District-Muzaffarpur

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

                                          ... ... Respondent/s
======================================================
Appearance :
For the Appellant/s    :     Ms. Surya Nilambari, Amicus Curiae
For the Respondent/s   :     Mr. S. N. Prasad, APP
======================================================
CORAM: HONOURABLE MR. JUSTICE RAMESH CHAND
MALVIYA
                    ORAL JUDGMENT
 Date: 17-04-2025

                     Heard Ms. Surya Nilambari, learned Amicus

 Curiae for the appellant and Mr. S. N. Prasad, learned APP for

 the State.

                     2. The present appeal has been filed under

 Section 374(2) of Code of Criminal Procedure, 1973

 (hereinafter referred as 'Cr.P.C') challenging the judgment of

 conviction dated 19.12.2007 and order of sentence dated

 20.12.2007

passed in Sessions Trial Case No. 154 of 2006

arising out of Deoriya P.S. Case No. 14 of 2005 dated

09.04.2005 passed by the learned Additional Sessions Judge

(FTC)-IV, Muzaffarpur, whereby and where-under the appellant

has been convicted for the offence punishable under Sections

304 of the Indian Penal Code (hereinafter referred as 'IPC') and Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

had been sentenced to undergo rigorous imprisonment for ten

years under Section 304 of the IPC.

3. As per the prosecution story, the informant,

recorded fardbeyan on 09.04.2005 before police that a scuffle

took place in between the deceased and the accused on account

of human refuge throwing through the hole of a wall causing

annoyance to the inmates of the deceased home which led to an

abusing altercation and eventually in course of that the accused

started mounting pressure around the neck of the deceased as a

result of which it is alleged that the informant's father fell on the

ground and went in coma who was rescued taken to S.K.M.C.H,

Muzaffarpur where he was declared dead and thereafter the

informant and others returned back to their village home with

the dead-body of the deceased and lodged the case before the

P.S. concerned.

4. Further on the basis of fardbeyan of informant,

police as usual took up the investigation and in course of that

visited the place of occurrence, took down the statement of the

witnesses, prepared inquest report, got the autopsy of the dead-

body and after completing the formalities submitted the charge-

sheet against the accused under Section 302 IPC which

mandated the court of competent jurisdiction to take cognizance Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

of the offence vide order dated 04.02.2006 and thereafter the

case was committed to the Court of Sessions on 17.02.2006.

5. On behalf of prosecution altogether 7

witnesses were examined to substantiate the charges levelled

against the appellant, who are namely, PW-1 Mukesh Tiwari,

PW-2 Sumangal Sharma, PW-3 Umesh Tiwari, PW-4 Kamlesh

Tiwari, PW-5 Manoj Tiwari (informant), PW-6 Dr. and PW-7

Santosh Kumar Sinha (Investigating Officer). On behalf of

defence one witness has been examined namely DW-1 Mahesh

Tiwari.

6. PW-1 Mukesh Tiwari in his examination-in-

chief stated that occurrence is of year 2005 around fourth month

at about 6:30 am when he was going to take bath, he saw that

there was a scuffle going between accused and deceased. He

further stated that after hearing hulla he came and saw that

Rameshwar Tiwari (deceased) was lying dead on the ground and

chachi (wife of deceased) told him that accused killed the

deceased by strangulation.

6.i. In his cross-examination, he stated that at the

time of occurrence deceased was healthy and accused was

scraggy person and he did not saw the occurrence himself. He

further stated that he did not saw any human refuge near the Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

house of the deceased nor saw any mark at the place of

occurrence. He further stated that deceased character was good

and he was wearing ganji, lungi when he saw the deceased and

deceased's wife and son was not there.

7. PW-2 Sumangal Sharma stated in his

examination-in-chief that on 09.04.2005 the occurrence took

place when he was going to his house from farm, there was talk

in between two females about the death of the deceased and

when he ran toward the place of occurrence, he saw the dead

body of the deceased lying at his residence and PW-1 informed

him about the occurrence. In his cross-examination, he stated

that his statement was recorded after 10 days of the occurrence

and police inspector read out the fardbeyan of the informant. At

the time of occurrence he was at his house and his house is in

between the village. Deceased and accused both were his

neighbors.

8. PW-3 Umesh Tiwary who appears to be an

eye-witness of the occurrence, stated in his examination-in-chief

that occurrence is of last year at about 7:30 pm, there was a

scuffle and hot exchange of words in between the deceased and

the accused on the pretext of some nasty act of the accused and

thereafter the accused mounted pressure catching the neck of the Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

deceased who died on account of that instantaneously. The

deceased according to the witness was brought to S.K.M.C.H

where he was declared death.

8.i. In his cross-examination he stated that the

deceased and the accused are closely related to each other and

there was no dispute in between them before this occurrence

took place. He further stated about the situation of the houses of

both of the parties and about the genesis of the occurrence that

led to the dispute and he has seen that the accused has throwing

human refuge which is the beginning of the end of the deceased.

He further stated he did not give his deposition just because that

the deceased is his uncle.

9. PW-4 Kamlesh Tiwari stated in his

examination-in-chief that occurrence is of 2005 at around 7 am.

He went at the place of occurrence after hearing hulla and saw

Manoj Tiwari along with Umesh Tiwari there. Deceased was

asking from the accused as to why he is creating nuisance by

throwing human refuge in front of his house. Accused person

eventually in course of that started mounting pressure around

the neck of the deceased as a result of which he died.

9.i. In his cross-examination, he stated that

deceased is his uncle and people from his village use to go near Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

his house for defecate. At the date of occurrence, he saw the

accused person on the road and he could not clearly state about

the distance between the road and his house where occurrence

took place. In para 7 of his deposition PW-4 stated that he saw

accused person mounting pressure on the neck of the deceased

and he along with Manoj tried to part away the accused person

from mounting pressure on the neck of the deceased.

10. PW-5 Manoj Tiwari (informant) the son of

the deceased stated in his examination-in-chief that occurrence

is of 09.04.2005 at about 7:30 am when his father was at home.

He further stated that accused house is in front of his house and

he admitted the fact that there was ongoing land dispute with the

accused. He further stated that accused had created a whole in

the wall of his house and was facilitating the fall of human

refuge through that whole and when it was objected by the

deceased then the accused came out-side and caught hold of the

neck of the deceased which was depicted in action by him and

this commission of the accused ended the life of his father who

after five minutes felled on the ground and lost his sense. PW-5

went to bring doctor from the village and when doctor came

then he didn't say anything and thereafter the person was

brought to the S.K.M.C.H, Muzaffarpur where he was declared Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

dead. The witness has further stated that he returned back to his

village along with the body of the deceased father, informed the

police who came and recorded his statement which bears the

signature of the witness marked as Ext. 2. The police prepared

the inquest report which bears signature of the witnesses there-

upon marked as Ext.3 and 3/1 and after completing these

formalities as stated in para-5 the dead-body of the deceased

was sent to the Medical college for postmortem and after

conducting the postmortem the dead-body was restored back for

its cremation, PW-5 has also filed a protest petition which bears

his signature thereupon marked as Ext.4.

11. PW-6 Dr. Mumtaz Ahmad (Medical Officer)

was posted at S.K.M.C.H, Muzaffarpur and she conducted

postmortem over the dead-body of the deceased on 10.04.2005

at 11.00 am and found the following injuries:

i. Abrasion were found on right forehead ¾" about, right eye-brow ½" x ¼" and on left of right shoulder ½" x ½".

ii. No external injury was found on neck but on dissection sub-cutaneous tissues of neck were congested and lacerated tracheal rings were fractured with presence of blood clot.

The doctor has opined that the death due to asphyxia as a result

of strangulation in the injury no.2. Injury no.1 may be due to fall Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

on ground. Time elapsed in death within 24 to 36 hours. The

report has been marked Ext.5.

12. PW-7 Santosh Kumar Sinha (Investigating

Officer) after receiving the information rushed to place at

Dharfari at 9.00 pm and took down the statement of Manoj

Tiwary (PW-5). He further stated that he visited the place which

is open place before the houses of the informant and the

deceased through which a passage leads to the courtyard of the

informant and just besides the place there is a cemented roof

house of the accused having north face and adjacent to its south

the house of the informant is situated. He prepared the inquest

report which is in his writing and bears his signature marked as

Ext.6 and the dead body was sent to the S.K.M.C.H. He took

down the statement of the witnesses who have been examined as

PW-2, PW-3 and PW-4 and after completing of the formalities

he found the case true and accordingly submitted charge-sheet

in the court where the accused voluntarily surrendered.

13. The learned Amicus Curiae submits that the

impugned judgment of conviction and order of sentence are not

sustainable in the eye of law or on facts. Learned trial Court has

not applied its judicial mind and erroneously passed the

judgment of conviction and order of sentence and from perusal Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

of the evidences adduced on behalf of the prosecution it is

crystal clear that the prosecution's case is false and fabricated

and the case is filed due to enmity between the appellants and

the informant as they had land dispute attributed between the

parties. She further submitted that medical evidence given by

the doctor (PW-6) does not support the prosecution case of

death by manual strangulation. PW-6 in para 5 of his oral

evidence clearly stated that the present case was not one of

manual strangulation. Some material might have been used for

strangulating the deceased. She further contended that there is

delay in lodging of the FIR. Though the occurrence took place

at 7:30 AM, the fardbeyan was lodged at 9:00 PM. According to

the witnesses, the deceased was taken to the hospital at

Muzaffarpur but no documentary evidence has been adduced to

prove that the deceased was taken to the hospital. In fact in para

35 of his deposition, PW-5 (Manoj Tiwari/informant) admits

that they had returned to their house from the hospital by 12/1

pm.

13.i. Learned Amicus Curiae further submitted

that place of occurrence has not been established as the IO (PW-

7) did not indicate the date/time at which he inspected the place

of occurrence. Considering that the fardbeyan was lodged at Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

night, at 9 PM, if indeed the IO had inspected the place of

occurrence immediately thereafter, then the question arises as to

the source of light in which the inspection of the place of

occurrence was conducted. The testimony of the IO is silent on

this point. Further, in para 11 of his testimony, the IO blows hot

and cold in the same breath by stating, firstly, that he found

waste on the ground, near the hole in the wall of the house of

the Appellant; then states that he did not find any sign of waste

near the hole in the wall. It is also important to note that no site

map was prepared, and the IO admits in para 10 of his

deposition that he did not record the distance between the house

of the deceased and that of the Appellant.

13.ii. Alternately, it is submitted that there was

no intention on the part of the Appellant to cause the death of

the victim or such bodily injury, to him, that would be sufficient

to cause death. The incident occurred suddenly, on a trivial

issue. There was no premeditation on the part of the Appellant.

The testimony of the eye witnesses do not indicate that the

Appellant used any weapons or that he continued to assault the

deceased even after he had collapsed. The Appellant did not take

undue advantage of the victim when he is said to have

collapsed. In fact, PW-5 (informant/son of the deceased) stated Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

in his evidence that, para 2, that the Appellant caught hold of the

neck of the deceased. No reference is made to the severity with

which the neck was pressed or throttled.

13.iii. Learned Amicus Curiae further submitted

that learned trial Court in para 30 of its judgment admitted the

fact that the accused had no intention to cause death of the

deceased and there is no evidence that there is strangulation for

causing death, but what has been proved that accused had

exchange of hot words with deceased and vulnerable part of the

neck of the deceased slipped/came under the severe grip of the

cross fingers of the accused which resulted in death of the

deceased. She further submitted that learned trial Court in para

33 of its judgment did not mentioned as to under which part of

Section 304 the accused is convicted which creates doubt on

regard to its conviction itself as if there was no intention then

the accused should be sentenced to maximum imprisonment for

a term that may extend to seven years, or with a fine not less

than seventy-five thousand rupees, or with both but the trial

Court sentenced the accused for rigorous imprisonment for ten

years without any fine.

13.iv. Learned Amicus Curiae further submitted

that this appeal is of the year 2008 and occurrence is of the year Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

2005, where, the appellant has suffered and undergone persistent

agony on the account of the same and are struggling for the

defence since last 19-20 years. So, the appellant should have

been acquitted from the conviction as sentenced against them or

period undergone.

14. However, learned APP for the State defends

the impugned judgment of conviction and the order of sentence

submitting that there is no illegality or infirmity in the impugned

judgment and order of sentence, because prosecution has proved

its case against the appellant beyond all reasonable doubts. In

view of the aforesaid statements and the evidence on record,

learned trial Court has rightly convicted the appellant and the

present appeal should not be entertained.

15. At this stage, I would like to appreciate the

relevant extract of entire evidence led by the prosecution before

the Trial Court. I have thoroughly perused the materials on

record and aforesaid judgments referred by the Amicus Curiae

as well as given thoughtful consideration to the submissions

advanced by both the parties.

16. On deeply studied and scrutinized all

evidences, it is evident to note from the deposition of

prosecution witnesses that PW-5 was present at the place of Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

occurrence and constantly through out the trial substantially

supported his fardbeyan. Other prosecution witnesses have also

supported the fardbeyan and statement made by the informant

substantially in their depositions. Further, there was no intention

on the part of the Appellant to cause the death of the victim or

such bodily injury, to him, that would be sufficient to cause

death. The incident occurred suddenly, on a trivial issue. There

was no premeditation on the part of the Appellant. The

testimony of the eye witnesses do not indicate that the Appellant

used any weapons or that he continued to assault the deceased

even after he had collapsed. The Appellant did not take undue

advantage of the victim when he is said to have collapsed. In

fact, PW-5 (informant/son of the deceased) stated in his

deposition para 2, that the Appellant caught hold of the neck of

the deceased. No reference is made to the severity with which

the neck was pressed or throttled.

17. Further, Learned trial Court in para 30 of its

judgment admitted the fact that the accused had no intention to

cause death of the deceased and there is no evidence that there is

manual strangulation for causing death, but what has been

proved that accused had exchange of hot words with deceased

and vulnerable part of the neck of the deceased slipped/came Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

under the severe grip of the cross fingers of the accused which

resulted in death of the deceased. Learned trial Court in para 33

of its judgment did not mentioned as to under which part of

Section 304 the accused is convicted which creates doubt on

regard to its conviction itself as if there was no intention then

the accused should be sentenced under Section 304 part II of the

IPC to maximum imprisonment for a term that may extend to

ten years, or with a fine not less than seventy-five thousand

rupees, or with both but the trial Court sentenced the accused for

rigorous imprisonment for ten years without any fine.

18. In Pulicherla Nagaraju @ Nagaraja Reddy

v. State of Andhra Pradesh (2006) 11 SCC 444 where Hon'ble

Supreme Court enumerated some of the circumstances relevant

to finding out whether there was any intention to cause death on

the part of the accused:

" Therefore, the court should proceed to decide the pivotal question of intention, with care and caution, as that will decide whether the case falls under Section 302 or 304 Part I or 304 Part II. Many petty or insignificant matters- plucking of a fruit, straying of cattle, quarrel of children, utterance of a rude word or even an objectionable glance, may lead to altercations and group clashes culminating Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

in deaths. Usual motives like revenge, greed, jealousy or suspicion may be totally absent in such cases. There may be no intention. There may be no pre-meditation. In fact, there may not even be criminality. At the other end of the spectrum, there may be cases of murder where the accused attempts to avoid the penalty for murder by attempting to put forth a case that there was no intention to cause death. It is for the courts to ensure that the cases of murder punishable under Section 302, are not converted into offences punishable under Section 304 Part I/II, or cases of culpable homicide not amounting to murder, are treated as murder punishable under Section

302. The intention to cause death can be gathered genera/Iv from a combination of a few or several of the following. among other. circumstances : (i) nature of the weapon used; (ii) whether the weapon was carried by the accused or was picked up from the spot: (iii) whether the blow is aimed at a vital part of the body; (iv) the amount of force employed in causing injury: (v) whether the act was in the course of sudden quarrel or sudden fight or free for all fight: (vi) whether the incident occurs by chance or whether there was any pre- meditation: (vii) whether there was any Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

prior enmity or whether the deceased was a stranger: (viii) whether there was any grave and sudden provocation. and if so. the cause for such provocation: (ix) whether it was in the heat of passion: (x) whether the person inflicting the injury has taken undue advantage or has acted in a cruel and unusual manner: (xi) whether the accused dealt a single blow or several blows. The above list of circumstances is, of course, not exhaustive and there may be several other special circumstances with reference to individual cases which may throw light on the question of intention."

(emphasis supplied)

19. In Ajit Singh v. State of Punjab (2011) 9

SCC 462, the Court held that "in order to hold whether an

offence would fall under Section 302 or Section 304 Part I of

the Code, the courts have to be extremely cautious in examining

whether the same falls under Section 300 of the Code which

states whether a culpable homicide is murder, or would it fall

under its five exceptions which lay down when culpable

homicide is not murder. In other words, Section 300 states both,

what is murder and what is not. First finds place in Section 300

in its four stated categories, while the second finds detailed

mention in the stated five exceptions to Section 300. The Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

legislature in its wisdom, thus, covered the entire gamut of

culpable homicide that 'amounting to murder' as well as that 'not

amounting to murder' in a composite manner in Section 300 of

the Code. Sections 302 and 304 of the Code are primarily the

punitive provisions. They declare what punishment a person

would be liable to be awarded, if he commits either of the

offences."

20. The Hon'ble Apex Court, in the case of State

of U.P. vs Tribhuwan, (2018) 1 SCC 90 has laid down that, time

spent in custody by a convicted person, both as an under-trial

and as a convicted person, may be considered as jail sentence

awarded to him and he may get the advantage of set-off under

Section 428 of Cr.P.C.

21. Hence, keeping in view all the materials

available on record and the observation of the Hon'ble Apex

Court, it is observed that in the instant case the prosecution has

proved the allegation leveled against the appellant beyond all

reasonable shadow of doubt. As the appellant has struggled for a

long time during the trial procedure and the conviction of the

appellant is upheld for the offence punishable under Section 304

Part II of the IPC but given the long pendency of the trial and

the order suffered by the appellant and there are no adverse Patna High Court CR. APP (SJ) No.167 of 2008 dt.17-04-2025

report against the appellant about his conduct otherwise the

same would have been brought to our notice by learned counsel

for the State, so sentence of the appellant is justified to period

undergone and the appellant stands discharged of the liabilities

of his bail bonds, if any.

22. Before parting with this appeal, Secretary,

Patna High Court Legal Services Committee is directed to pay

Rs. 10,000/- (ten thousand) to the learned Amicus Curiae,

namely, Ms. Surya Nilambari towards honorarium for assisting

this Court in the present appeal.

23. Let a copy of first and last page of this

judgment be handed over to the advocate Ms. Surya Nilambari,

learned Amicus Curiae and Office is directed to proceed further

in granting honorarium to him which is to be paid by Patna High

Court Legal Services Committee.

24. Accordingly, this appeal is partly allowed.

(Ramesh Chand Malviya, J)

Brajesh Kumar/-

AFR/NAFR                AFR
CAV DATE                N/A
Uploading Date          19.04.2025
Transmission Date       19.04.2025
 

 
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