Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md Badsah Ansari @ Ansari vs The State Of Bihar
2025 Latest Caselaw 1143 Patna

Citation : 2025 Latest Caselaw 1143 Patna
Judgement Date : 5 August, 2025

Patna High Court

Md Badsah Ansari @ Ansari vs The State Of Bihar on 5 August, 2025

Author: Sudhir Singh
Bench: Sudhir Singh
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CRIMINAL APPEAL (DB) No.549 of 2024
           Arising Out of PS. Case No.-111 Year-2021 Thana- DAUDPUR District- Saran
     ======================================================
     Md Badsah Ansari @ Ansari, Son of Md. Barik Ansari @ Mohd. Barik @
     Abdul Barik, Village- Gali No. 29, House No. 2699 and PS- Tughlakabad
     Extn Kalkaji District- South Delhi New Delhi           ... ... Appellant
                                         Versus
1.    The State of Bihar
2.    Md Murtaza Ansari @ Murtaza Ansari, Son of Wakil Ansari Village- Barwa
      Lahmari Daudpur, P.S.- Daudpur, Dist- Saran
                                                          ... ... Respondents
     ======================================================
     Appearance :
     For the Appellant        :       Mr. Pravashankar Mishra, Advocate
     For the State            :       Ms. Shashi Bala Verma, A.P.P.
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE SUDHIR SINGH
                           and
             HONOURABLE MR. JUSTICE RAMESH CHAND MALVIYA
                     ORAL JUDGMENT

(Per: HONOURABLE MR. JUSTICE SUDHIR SINGH) Date : 05-08-2025

The present criminal appeal has been preferred under

Section 372 of the Code of Criminal Procedure, 1973 against

the judgment of acquittal dated 20.01.2024 passed by the

learned Additional District & Sessions Judge- IX, Saran, Chapra

in Sessions Trial No. 652 of 2021, arising out of Daudpur P.S.

Case No. 111 of 2021, whereby Respondent No. 2 has been

acquitted by the learned Trial Court from the charge of Sections

302/34 of Indian Penal Code and Section 27 of the Arms Act.

2. Vide order dated 27.03.2025, notice was issued to

the Respondent No. 2, upon which he appeared by filing

Vakalatnama through learned Advocate, Mr. Satyendra Kumar Patna High Court CR. APP (DB) No.549 of 2024 dt.05-08-2025

Sinha.

3. The prosecution case, in brief, is that marriage of

the informant's sister was solemnized with Murtaza Ansari in

the year 2013. Soon after marriage, Murtaza Ansari and his

family members started torturing her by harassing and

assaulting her. It has also been alleged that on previous

occasion, when her sister had been assaulted by her in-laws, she

went to AIIMS, Delhi for treatment. Two months before the

incident, they assaulted his sister and its information was given

to the police but after counselling, she went to her matrimonial

house. It has also been alleged that two days prior to Eid, again

they assaulted her, whereafter his sister came to her parental

house and, after persuasion, she again went to her matrimonial

house. She was ousted from her matrimonial house and started

living in the courtyard along with her children. It is further

alleged by the informant that on 16.05.2021, at about 01:15 hrs.,

he received a phone call of the neighbor of his sister that his

sister had been shot dead. Soon after, he along with his family

went there and saw that, his sister was killed by fire arm injury.

4. On the basis of written statement of the informant,

Daudpur P.S. Case No. 111 of 2021 was instituted under

Sections 302/34 of Indian Penal Code and Section 27 of the Patna High Court CR. APP (DB) No.549 of 2024 dt.05-08-2025

Arms Act and investigation was taken up by the police. The

police after investigation submitted charge-sheet against

Respondent No. 2, accordingly, cognizance was taken.

Thereafter the case was committed to the Court of Sessions.

Charges were framed against Respondent No. 2 to which he

pleaded not guilty and claimed to be tried.

5. During the trial, the prosecution examined

altogether seven witnesses, viz. PW1 Anwar Ali, PW2 Md.

Shamsher Ansari, PW3 Alauddin Ansari @ Awaldin, PW4

Mansoor Ansari, PW5 Raja Alam, PW-6 Dr. Surendra Mahto

and PW7 A.S.I. Umesh Pandey. The prosecution has also

produced certain documents which were marked as 'Exhibits'

(Signature of the informant on the FIR and statement made to

police; Signature of medical officer on postmortem report;

Identification of signature of Investigating Officer on written

report; Identification of written report and identification of

signature of the Investigating Officer on formal F.I.R.). After

closure of prosecution evidence, the statement of Respondent

No. 2 was recorded under Section 313 Cr.P.C. and after

conclusion of trial, learned Trial Court has acquitted Respondent

No. 2.

6. The learned Trial court passed the order of acquittal Patna High Court CR. APP (DB) No.549 of 2024 dt.05-08-2025

on the ground that the witnesses who were examined before the

court did not support the case of the prosecution. The informant

in this case (PW-5) has also not supported the case of the

prosecution. The trial Court further held that the witnesses

which were examined by the prosecution gave contradictory

statements. Therefore, the prosecution was unable to prove their

case beyond reasonable doubts.

7. Learned counsel for the appellant has submitted

that the trial Court has not appreciated the evidence of the

witnesses that only bullet was recovered by the police from the

place of occurrence. It is further submitted on behalf of the

appellant that the story of dacoity has come for the first time

during trial and important witnesses have not been examined

during the trial.

8. Learned counsel for the respondent has submitted

that the learned Trial Court has rightly acquitted the accused and

the judgment of acquittal requires no interference by this Court.

9. We have heard learned counsels for the parties and

have also gone through the records of the case.

10. The sole question that requires consideration by

this Court is whether the impugned judgment of acquittal

requires any interference by this Court.

Patna High Court CR. APP (DB) No.549 of 2024 dt.05-08-2025

11. It is evident from the records of the trial Court that

no prosecution witness had supported the case of the

prosecution before the learned trial Court. The informant of the

case was examined as PW-5. During the trial, he had stated that

in course of dacoity in the house of deceased, she had sustained

fire-arm injury on her head. Due to the said injury, she

succumbed to death. The informant himself retracted from his

first version made in F.I.R., and got declared hostile.

The Investigating Officer was examined as PW-7,

who in Paragraph-8 of his deposition, has categorically stated

that number of witnesses, during the course of investigation, had

stated that the death had taken place in course of a dacoity

which was committed by some unknown persons. The other

prosecution witnesses PW-2, PW-3 & PW-4 were also declared

to be hostile as they had not supported the case of the

prosecution. Considering the aforesaid facts, the Trial Court had

rightly come to the conclusion that it is the case of no evidence

and has passed the order of acquittal in favour of the

Respondent-husband.

12. We find that the findings recorded by the learned

Trial Court do not suffer from any illegality and perversity. In a

criminal case, it is incumbent upon the prosecution to prove Patna High Court CR. APP (DB) No.549 of 2024 dt.05-08-2025

guilt beyond the shadow of a reasonable doubt. Wherever, any

doubt is cast upon the case of the prosecution, the accused is

entitled to the benefit of doubt.

13. In criminal appeal against acquittal what the

Appellate Court has to examine is whether the finding of the

learned court below is perverse and prima facie illegal. Once the

Appellate Court comes to the finding that the grounds on which

the judgment is based is not perverse, the scope of appeal

against acquittal is limited considering the fact that the legal

presumption about the innocence of the accused is further

strengthened by the finding of the Court. At this point, it is

imperative to consider the decision of the Hon'ble Supreme

Court in the case of Mrinal Das vs. State of Tripura (2011) 9

SCC 479, paragraphs 13 & 14 of which read as under:

"13. It is clear that in an appeal against acquittal in the absence of perversity in the judgment and order, interference by this Court exercising its extraordinary jurisdiction, is not warranted. However, if the appeal is heard by an appellate court, it being the final court of fact, is fully competent to reappreciate, reconsider and review the evidence and take its own decision. In other words, the law does not prescribe any limitation, restriction or condition on exercise of such power and the appellate court is free to arrive at its own conclusion keeping in mind that acquittal Patna High Court CR. APP (DB) No.549 of 2024 dt.05-08-2025

provides for presumption in favour of the accused. The presumption of innocence is available to the person and in criminal jurisprudence every person is presumed to be innocent unless he is proved guilty by the competent court. If two reasonable views are possible on the basis of the evidence on record, the appellate court should not disturb the findings of acquittal.

14. There is no limitation on the part of the appellate court to review the evidence upon which the order of acquittal is found and to come to its own conclusion. The appellate court can also review the conclusion arrived at by the trial court with respect to both facts and law. While dealing with the appeal against acquittal preferred by the State, it is the duty of the appellate court to marshal the entire evidence on record and only by giving cogent and adequate reasons set aside the judgment of acquittal. An order of acquittal is to be interfered with only when there are "compelling and substantial reasons" for doing so. If the order is "clearly unreasonable", it is a compelling reason for interference.........."

In the case of Ghurey Lal versus State of Uttar

Pradesh reported in (2008) 10 SCC 450 in paragraph 75, the

Hon'ble Supreme Court reiterated the said view and observed as

under:

"75. The trial Court has the advantage of watching the demeanour of the witnesses who have given evidence, therefore, the appellate court should be slow to interfere with the decisions of the trial court. An acquittal by Patna High Court CR. APP (DB) No.549 of 2024 dt.05-08-2025

the trial court should not be interfered with unless it is totally perverse or wholly unsustainable."

14. Thus, an order of acquittal is to be interfered with

only for compelling and substantial reasons. In case if the order

is clearly unreasonable, it is a compelling reason for

interference. But where there is no perversity in the finding of

the impugned judgment of acquittal, the Appellate Court must

not take a different view only because another view is possible.

It is because the trial Court has the privilege of seeing the

demeanour of witnesses and, therefore, its decision must not be

upset in absence of strong and compelling grounds.

15. In view of the above, we do not find any illegality

and perversity in the findings recorded by the Trial Court.

16. Accordingly, the present appeal is dismissed.

(Sudhir Singh, J)

(Ramesh Chand Malviya, J) Sachin/-

AFR/NAFR                         NAFR
CAV DATE                          NA
Uploading Date                11.08.2025
Transmission Date             11.08.2025
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter