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

Jai Prakash Prasad And Ors vs State Of Bihar
2025 Latest Caselaw 1155 Patna

Citation : 2025 Latest Caselaw 1155 Patna
Judgement Date : 6 August, 2025

Patna High Court

Jai Prakash Prasad And Ors vs State Of Bihar on 6 August, 2025

      IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CRIMINAL APPEAL (SJ) No.391 of 2006
 ======================================================
 1. Jai Prakash Prasad.
 2. Bacha Lal Prasad.
 3. Nayan Prasad.
 4. Subash Prasad.
   All Sons of Late Bhagwat Prasad, all are residents of Village- Giridharpur,
   P.S. Baraharia, District- Siwan.
                                                                 ... ... Appellant/s
                                      Versus
 The State of Bihar
                                                            ... ... Respondent/s
 ======================================================
 Appearance :
 For the Appellant/s     :      Mr. Vipul Sinha, Amicus Curiae
 For the State           :      Mr. A. M. P. Mehta, APP
 ======================================================
CORAM: HONOURABLE MR. JUSTICE RAMESH CHAND MALVIYA

                              CAV JUDGMENT
  Date: 06-08-2025

                       Heard Mr. Vipul Sinha, Amicus Curiae, learned

  counsel for the Amicus Curiae and Mr. A.M.P. Mehta, learned

  APP for the State.

                       2. The present appeal has been filed under

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

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

  and order of sentence dated 27.05.2006 passed by the learned

  Additional District & Sessions Judge, (Fast Track Court No.

  III), Siwan in Sessions Trial No. 72 of 1986 arising out of
 Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025
                                            2/36




         Barharia P.S. Case No. 89 of 1985 / G.R. No. 1408 of 1985

         whereby and where under the learned trial Court has convicted

         the appellants under Sections 307 and 326 of the Indian Penal

         Code (hereinafter referred to as 'IPC') and Section 27 of the

         Arms and sentenced to undergo rigorous imprisonment for

         seven years to pay a fine of Rs.1,000/- and in default of payment

         of fine, further to undergo rigorous imprisonment for three

         months for the offence punishable under Section 307 of the IPC

         and they are further sentence to undergo rigorous imprisonment

         for seven years and to pay a fine of Rs.1,000/- and in default of

         payment of fine, they will have to undergo rigorous

         imprisonment for three months for the offence punishable under

         Section 326 of the IPC. They are further directed to undergo

         rigorous imprisonment for three years for the offence punishable

         under Section 27 of the Arms Act. All the sentences shall run

         concurrently. Bacha Lal Prasad, Nayan Prasad and Subash

         Prasad have also been convicted under Sections 147 and 323 of

         the IPC and directed to be released on their entry into bounds to

         Rs. 5,000/- with two sureties of like amount each for a period of

         one year.

                             3. The brief fact leading to the filing of the

         present appeal on the basis of the fardbeyan of the informant on
 Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025
                                            3/36




         21.07.1985

at about 7.30 PM, accused Jai Prakash Prasad,

Subash Prasad, Bachhalal Prasad and Nayan Prasad caught hold

of Lallan Prasad when he was going to take meal and started

assaulting Lallan Prasad with fists and slaps. On the cry of

Lallan Prasad, the informant and villagers rushed there and tried

to save Lallan Prasad. In the meantime, the accused Jai Prakash

Prasad went inside his house and brought a pistol and he (Jai

Prakash Prasad) fired from pistol on Lallan Prasad, who

sustained injuries on left cheek, eye etc. and fell on the ground.

Thereafter accused Hayan Prasad, Subash Prasad, Biralal

Prasad, Bachha Prasad, Ashok Kumar Prasad, Habib Mian,

Haider Mian having formed on unlawful assembly and started

assaulting with lathi, bhala, farsa and bricks. The accused Nayan

Prasad and Subash Prased assaulted the informant with lathis.

The accused Nayan Prasad assaulted Hridyanand Prasad on

head with farsa. The accused persons assaulted the other injured

persons. The injured Lallan Prasad was referred to Sadar

Hospital, Siwan for treatment. The witnesses, namely, Vidya

Ratna Prasad, Babulal Manjhi, Radha Bhagat, Vishwanath

Bhagat and others saw the occurrence. The reason behind the

occurrence is stated that the informant's father Binalal Prasad

had of illicit connection with the mother of accused Jay Prakash Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

Prasad and his father Biralal Prasad intended to transfer the

entire properties to the family of Jai Prakash Prasad for which a

Panchayati was convened on that day.

4. On the basis of the fardbeyan of the informant

Baharia P.S. Case No. 89 of 1985 the case was registered against

the accused persons. The Police took up investigation and after

completion of investigation, charge sheet was submitted before

the Trial Court. After cognizance and commitment, the Sessions

trial was transferred to the Court of 2nd Additional Sessions

Judge, Siwan for disposal.

5. On behalf of prosecution total 6 witnesses

were examined. Out of them, PW-1 Hridyanand Prasad PW-2

Vishwanath Prasad PW-3 Ramajee Prasad PW-4 Nagina Prasad

PW-5 Lallan Prasad and PW-6 Dr.Anil Kumar.

6. PW-1 in his examination-in-chief stated that

the occurrence took place 10 years ago on 21.07.1985 at

approximately 6:30 PM. A panchayati was convened earlier that

day, at 12:30 PM, for the informant and the accused. As per the

panchayati, the Panchas partitioned the land in question and

demarcated the boundaries. Both parties agreed to the partition,

and the Panchas instructed that if any disputes arose, the parties

should approach them for resolution. At about 6:30 pm that Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

same day, he heard shouting coming from the doorstep of Lallan

and Nagina Prasad. Upon hearing the commotion, the villagers,

including the witness, rushed to the place and saw Jai Prakash,

Subhash, Nayan, Baccha Lal, and Biralal Prasad collectively

assaulting Lallan Prasad.

6.i. He further stated that he attempted to

intervene and free Lallan, but Jai Prakash threatened to shoot

them if they did not leave. Despite the threat, they managed to

free Lallan. Jai Prakash then ran to his house, returned with a

pistol, and, as Lallan attempted to flee westward, Jai Prakash

chased him and fired a gunshot. The shot struck Lallan in his

left eye, neck, and temple. Lallan ran towards the corner of the

Baadi (garden) and collapsed at the door of Jiut Bhagat. At the

same time, Nayan Prasad attacked the witness with a Farsa

(sharp-edged weapon), striking his head and left elbow as he

attempted to protect Lallan. The women from the accused's side

then climbed onto the roof and began throwing stones, injuring

others in the vicinity.

6.ii. After the incident, the injured individuals,

including the witness, went to Barharia Hospital for treatment.

Lallan was later referred to Siwan Sadar Hospital. The witness

confirmed that he recognized all the accused persons present, Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

with Subhash being identified in the courtroom. He also

recognized the other accused involved. The occurrence was

witnessed by several individuals, including Sukhdev, Nagina,

Lallan, Radha Bhagat, Ramaji Prasad, Vidya Ratna Prasad, and

Vishwanath Bhagat.

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

witness acknowledged that Jai Prakash had filed a counter-case

against them in relation to this matter. The court's decision in

that case had directed both parties to maintain peace and

harmony, with eight individuals being made accused in the

counter-case. Several villagers, including Vishnu Dayal Prasad,

Biralal Prasad, and Shankar Prasad, arrived at the scene after the

occurrence. The witness clarified that no verbal altercation

preceded the assault. Jai Prakash was at that time in Siwan and

continues to reside there.

6.iv. Upon finding, Lallan lying injured, the

witness and others carried him to the courtyard of Radha

Bhagat. He further stated that his own head was bleeding, and

others had seen both his and Lallan's injuries. He informed

Ramaji, Sukhdev Prasad, Nagina Prasad, and Vidya Prasad

about the injuries. He confirmed that all the accused persons

belong to two families, and that he himself is a co-sharer with Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

both parties involved.

6.v. He further clarified that Lallan had been shot

before he fell and that Jai Prakash fired from a distance of

approximately 10 feet. He along with Ramaji and Vidya Prasad,

was positioned next to Lallan at the time of the shooting. Jai

Prakash fired only one shot. Afterward, Nayan Prasad attacked

the witness with a Farsa. Lallan's doorways and his are

adjacent, and the Oota (raised platform) near their doorsteps

measures about 1.25 spans. Lallan was shot while trying to flee.

Sahadev Ram, the Chowkidar, arrived after the occurrence and

went to the hospital about 45 minutes later, accompanying the

injured parties.

6.vi. He further stated that the accused persons

had first gone to the police station to file a report before

proceeding to the hospital. Lallan was referred from Barharia

Hospital to Siwan Sadar Hospital. The witness's statement was

recorded at Barharia Hospital, where he told the doctor that he

had been injured by a Farsa and that the edge of the weapon

struck his head. He reached the hospital at approximately 9:00

PM. along with the other injured individuals. The police station

is situated about half a kilometer from Barharia Hospital. Before

the shooting, Lallan did not notice that Jai Prakash had a katta Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

(country-made pistol) in his hand, as Lallan was running away.

However, the witness and others observed it. Lallan was shot

about two Laggi north of where he was initially assaulted.

6.vii. He did not know how many individuals

from the accused's side were injured. To his knowledge, no one

from the accused's side had sustained any injuries. He further

clarified that both parties are Pattidar (co-sharers) and that he

himself is a co-sharer with both sides. He denied the suggestion

that he had been convicted in the counter-case or that he was

giving false testimony because he is a member of Lallan's

group. He further denied that no such incident had occurred.

7. PW-2 in his examination-in-chief stated that

the occurrence took place 10 years ago at 6:30 PM. On that day,

at 12:00 PM, a Panchayati was held between the informant and

the accused persons. During the Panchayati, the Ghur-Dandaar

(fixing of demarcation) on the land of both parties was finalized.

The Panchas stated that if both parties faced any issues, they

should inform them. However, later on that same evening, all

the accused persons gathered at the spot. Lalan was shouting

loudly. He along with others arrived at the scene, and people

from nearby areas also joined. Among the accused, Subhash,

Jaiprakash, Nayan, Bachcha Lal, and Biralal were all assaulting Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

Lalan by slapping him.

7.i. He along with the other individuals present

tried to separate them. At this point, Jaiprakash threatened them,

saying that they would be shot if they did not leave. Despite the

threat, they intervened and stopped the fighting. Then

Jaiprakash ran towards the west, went home, and returned with a

pistol. Jaiprakash fired at Lalan, hitting him in the left eye, neck,

and arm. As a result, Lalan lost his left eye due to the bullet

fragments. Lalan fell near the door of Jiut after being shot.

Subhash struck the witness with a stick, injuring his arm and

elbow. Nayan hit Hridayanand with a Farsa (axe-like weapon),

striking his head. After the incident, they went to Badharia

Hospital and then to Siwan Sadar Hospital. The witness's

statement was recorded by the police. He recognized all the

accused persons.

7.ii. He further testified that he is the father of

Hridayanand, witness number-1. Witness Ram Naresh is also his

son, and he too witnessed the occurrence. In the Panchayati, the

Mukhiya Indrasan Prasad, Isha Mian, and Mulayam Khan

(Sarpanch) were present. He also stated that he has a half share

in the land for which the Panchayati was held. This included

plot numbers 426, 422, 428, 430, 431, 432, and other lands. The Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

Ghur-Dandaar (demarcation) was fixed on the southern side of

plot number 426. However, no official papers were prepared for

the fixing of the demarcation. The accused persons did not usurp

the witness's share of the land.

7.iii. He confirmed that he had no connection

with the land of Bujjhi and there had been no prior fight

between the Pattidar (co-sharer) of Bujjhi and his family.

Before the occurrence, Lalan did not consult his father, Biralal.

He was unaware if Biralal had executed a sale deed of the land

in favor of the accused persons, nor did he know whether any

opinion was taken regarding this matter. He did not know who

came to the scene after the occurrence, as it had become dark by

then. When he first reached the spot, he saw Lalan lying on the

ground. The accused persons were kicking and punching him.

He could not determine where exactly Lalan was injured, but

the people present had already removed those who were

assaulting him. The Chowkidar himself arrived after the

occurrence. He along with others went to Barharia along with

the Chowkidar.

7.iv. In his cross-examination, he stated that there

had been no fight among the members of the Bujjhi family. He

confirmed that the informant and the accused persons belonged Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

to the same lineage. He further clarified that he had not

discussed the incident with anyone. Approximately 100 people

had gathered at the spot, but no other persons from the accused

side were present. He did not go to the scene to take sides;

rather, he was trying to separate both parties. He saw about 15-

16 men involved in the fighting. He confirmed that Jaiprakash

fired the shot from a distance of about 8-10 feet. No one was

with Lalan when he was shot. After the shooting, the witness,

along with Radha Bhagat, Ramaji, Hridayanand, Vidya, and

Ram Naresh, went to Lalan's side. Lalan was wearing a vest and

a dhoti, and there was a lot of blood on his clothes.

7.v. Before they reached the police station, the

accused Jai Prakash and others had already gone to the police

station and filed a case. He along with others met the police on

the way to the police station. Upon seeing Lalan's injury, the

doctor at Badharia Hospital immediately advised that he be

taken to Siwan, as he could not be treated there. He did not stay

at Badharia Hospital, as his injury was minor, and he was

treated by the doctor that same day. Lalan's treatment started in

Siwan at around 10:30 PM. He denied the suggestion that he

became a witness in this case because he had been made an

accused in the counter case. He further denied the suggestion Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

that the informant and his Pattidar (co-sharer) belonged to the

same group, and that he had given false testimony against the

accused.

8. PW-3 in his examination-in-chief stated that

the occurrence took place a little more than 10 years ago, on

21.07.1985, at about 6:30 in the evening. He was at his door

when he heard a commotion at Biralal and Jaiprakash's house.

He went to the place of the occurrence, and other people also

arrived at the spot. Upon arrival, he saw that Jaiprakash, Biralal,

Subhash, Nayan Prasad, and Ashok were assaulting Lalan with

slaps and fists. He attempted to intervene, but Jaiprakash

threatened, by saying, "Move aside, or else I will shoot you."

Fearing for their safety, they stepped back. As Lalan moved

towards an unknown direction, Jaiprakash fired a shot at him,

which struck Lalan. The bullet caused Lalan's left eye to burst,

and he sustained injuries to his left temple and right arm. The

women of Jaiprakash's house then began pelting bricks, injuring

other people present. He along with others took Lalan to

Badharia Hospital, where the doctor advised them to take him to

Siwan Sadar Hospital. Lalan was then treated at Siwan Hospital.

He recognized all the accused persons, and he confirmed that

Subhash, who is present in the courtroom, is one of the accused. Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

8.i. He further stated that Jaiprakash had filed a

counter-case regarding the occurrence, in which both his father

and he were made accused. They were eventually released. He

also stated that Lalan's father, Biralal, is an accused in that case.

The witness testified that Biralal had executed a sale deed

(Bainama) of the land in favor of the accused. Lalan did not file

a case regarding the land against the accused. Biralal has two

sons, Lalan and Nagina. Of the land that Biralal transferred to

the accused, the accused had left part of the land and had gained

possession of the rest.

8.ii. He stated that neighbors arrived after the

occurrence. The incident took place during the day. They went

to the hospital immediately after the incident and did not go to

the police station first. He also clarified that they were sent to

the hospital by the police. He confirmed that Lalan was

conscious at the time. After the shot was fired, the women began

pelting bricks and stones. The distance between the spot where

the scuffle took place earlier and the Khop (a round structure

made of bamboo planks) was about 7-8 yards. Lalan was

standing near the Khop when he was shot. At that time, Vidya

Prasad, Hridayanand, and Vishwanath Bhagat were standing

nearby.

Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

8.iii. He further explained that Jiut Bhagat's

house was located between his house and the spot of the

occurrence. He could not say exactly where Lalan was struck by

the fists. It may have taken Jaiprakash two to four minutes to

return with the pistol. He added that no outsiders were present at

the crime scene. He could not recall whether Lalan was wearing

a lungi or a dhoti at the time, but there was blood on his clothes.

Two to four drops of blood had fallen on the ground. Regarding

the shooting, the witness stated that Jaiprakash fired the bullet

from a distance of about 7-8 yards. Lalan was shot from the

south direction. He denied the suggestion that he was giving

false testimony because he belonged to Lalan's group and that

no bullet had struck him.

9. PW-4 in his examination-in-chief stated that

the occurrence took place on 21.07.1985, between 7:00 and 7:30

PM and he was at his home. Panchayati was held during the

day. On the same day, his brother was going to the courtyard to

eat food. At that time, Jaiprakash, Subhash Prasad, Bachcha Lal

Prasad, Nayan Prasad came and caught hold of his brother,

Lalan, and started beating him with slaps and fists. Upon

hearing the commotion, the witness went to the scene. As he

raised an alarm, many villagers arrived and stopped the fight. Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

Meanwhile, Jaiprakash went home, brought a pistol, and fired a

shot at Lalan.

9.i. The shot struck Lalan in his left eye, left

cheek, and left temple. Lalan fell down. During this time, Radha

Bhagat arrived. Jaiprakash, Subhash, Bachcha Lal, Nayan

Prasad, Ashok Kumar, Biralal, Haider Miyan, and Habib Miyan

arrived with sticks and bricks and began assaulting the witness

and the people trying to rescue Lalan. Hridayanand struck

Nayan on the head with farsa, other accused assaulted them

with sticks and bricks. After which they went to Siwan Hospital.

Lalan was treated in Siwan. The Chowkidar arrived after the

occurrence, and they went to the police station with him. At the

police station, the police recorded their statement, which the

witness signed after confirming its accuracy. The reason for the

fight was a land dispute the panchas has fixed the demarcation

on the land and thus altercation and rivalry took place. He

identified Subhash Prasad as one of the accused, who is present

in the courtroom, and stated that he recognized the other

accused as well.

9.ii. In his cross-examination, he stated that the

injured person (Lallan) is his brother. Jaiprakash had filed a

counter-case regarding the occurrence, in which his father and Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

he were made accused. They were released on 13.06.1995 after

being reprimanded. On hearing hulla he went to the seen of

alleged occurrence and saw that people were assaulting Lallan.

When Lallan was shot when he was leaving and no one was

adjacent to him. Lallan received shot on left part of his body.

The bullet shot from the distance of 7-8 yard at that time he was

standing at distance of 1-1.5 laggi in the east direction from

Lallan.

9.iii. He further stated that he did not know

whether his father had written the land in favor of the accused,

causing this dispute. On the same day, before the occurrence, a

Panchayati was held regarding the land, but he did not know

whether the mutation case for the land that his father had written

to the accused was pending in the court of the L.R.D.C. He

further stated that he had informed the Mukhiya and the police

about the occurrence. All the injured persons went to the

hospital and the police station with him. He did not know how

much money was spent on Lalan's treatment.

9.iv. He also stated that the Mukhiya and

Chowkidar were present when his statement was recorded.

Indrasan Singh, the Mukhiya, and other Panchas, including

Narayan, Satyanarayan Prasad, Bhikhi Singh, and Devnarayan Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

Singh, were present during the Panchayati. He did not know the

exact area of the land that had been demarcated. He did not

show the demarcated land to the Sub-Inspector. Blood was

spilled at the place of alleged occurrence. Lalan was wearing a

vest and a lungi, with blood on his clothes. The Sub-Inspector

saw the blood stain cloth of injured. He further stated that a

piece of brick was found at the place of the occurrence.

9.v. He went to the police station after 3-4 hours

of the alleged occurrence. First, he went to the police station,

and then to the hospital. He stated that he had no enmity with

the other injured parties. He further stated that the accused

persons belonged to the same family. He stated that the police

did not take his statement again and that he did not know

whether the accused were also injured. He denied the suggestion

that the occurrence had not taken place and that they had

assaulted the accused, filing a fabricated case in connivance

with the doctors to save themselves from a counter-case.

10. PW-5 in his examination-in-chief stated that

the occurrence took place on 21.07.1985, at around 6:30 pm. A

Panchayati had been held earlier that day regarding the division

of land between the accused persons and the his family. The

Panchas conducted the division and fixed the Ghur-Dandaar Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

(demarcation) of the land. The Panchas had ascertained that the

accounts would be settled later as per their opinion, but

Jaiprakash uprooted the demarcation fixed by the Panchas and

threw it away. On the same day, at around 6:30 pm, he was

returning home for dinner. As the food was not yet ready, he

turned back and was going out.

10.i. At that time, Jaiprakash, Subhash, Nayan,

Bachcha Lal, Ashok, Biralal, and two others were sitting in the

Eastward Palani (a temporary hut-like shed) adjacent to his

house. Jaiprakash, Nayan, Bachcha Lal, Subhash, and Biralal

caught hold of him and started assaulting him. He started

screaming, and upon hearing his shouts, villagers and his

brother, Nageena Prasad, arrived at the spot. Biralal then told

Jaiprakash, "What are you looking at? Kill this bastard with a

pistol." Jaiprakash went to his house, retrieved a pistol, and fired

at him. The bullet hit him in his left eye, left temple, and neck.

His left eye was damaged due to the gunshot injury, and he fell

down. The villagers then brought him to Barharia Hospital. The

doctor at Barharia Hospital advised that he should be taken to

Siwan Sadar Hospital, where he was treated. His statement was

recorded at the hospital. He recognized Subhash, who is present

in the court, and identified the other accused as well. Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

10.ii. In his cross-examination, he stated that

accused Biralal is his father, and he would be 60-65 years old.

He testified that Bhagwat Prasad and Biralal Prasad are real

brothers. Bhagwat's sons, Jaiprakash, Nayan Prasad, Subhash

Prasad, and Bachcha Lal were the accused and Ashok is the son

of Subhash. He and the accused live in the same courtyard, and

they have roofed houses. At the time of the occurrence, many

women were on the roof. The women of the accused side were

throwing bricks at the witness and others. It was a dark night,

and four to five women were throwing bricks indiscriminately.

10.iii. He stated that Nagina Prasad, Vishwanath

Prasad, Girjanand, and Ramaji Prasad were injured by bricks.

The witness was also present among those who got hurt. He was

not injured by sticks, but rather by punches and slaps. He was

unsure of the severity of his injuries but stated that he was

injured all over his body. The occurrence took place at the

Duaar (an adjacent plot in front of the house). The fight

occurred about 2-4 footsteps away from the Duaar. The witness

did not lose consciousness and fell down. When he shouted,

people came and tried to break up the fight. He further stated

that Jaiprakash had filed a counter-case against him and

Nageena Prasad in connection to this incident. They were Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

granted bail in that case and were found guilty but released on

bond.

10.iv. He further stated that no one from his side

was present at the time of the fight. People came after hearing

the commotion, and no one shielded him to protect him from

being beaten. When the accused were assaulting him, Jaiprakash

did not have the pistol. He got injured by sharpnels. he was

unable to confirm if he was injured by bullets. Jaiprakash

attacked him from the door and was hit at the Duaar, which was

about 5-6 footsteps away from the door. Jaiprakash shot him

while he was running towards the west, and as he took a step

forward, he was shot. The door faces north, and he was not

injured on the back of his shoulder or head. Jaiprakash hit him

from distance of 4-5 footstep and he did not faint. He got his eye

treated at Sitapur for recovery of his eye sight his injury got

treated in Siwan.

10.v. At the time of the occurrence, he was

wearing a vest and a lungi. There were no marks of injury on the

vest or lungi. He further stated that as soon as he heard about the

pistol, he started running. It took no time for Jaiprakash to take

the pistol out of his house. Jaiprakash lives in the room to the

east of the courtyard, facing west, while his room is in the same Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

courtyard, facing north. His wife and son were at home, and his

wife was trying to free him. However, his wife and son are not

witnesses in this case. He did not know for how many days

Jaiprakash had been keeping the pistol, but they knew that he

had the pistol at home. He had not reported the pistol to the

police station earlier.

10.vi. He in his cross-examination stated that

people from all castes reside in their village. There are three

houses next to theirs, but there was no enmity with them. These

people are not witnesses in the case, but they came to the scene

of the occurrence. After the occurrence, he first went to the

Badharia police station, where he reported the incident, but his

statement was later recorded in the hospital. After visiting the

police station, the witness went to Badharia Hospital, and then

to Siwan Hospital. After getting injured, the witness fell at a

distance of 5-7 steps. Blood spilled on the witness's vest and

lungi and on the ground. The police saw the blood-stained cloth.

11. PW-6 in his examination-in-chief stated that

on 21.07.1985 he was posted at Sadar Hospital at Siwan and on

that day at about 11:30 pm he had examined Lalan and found

following injuries:

i. Pellet injury on left side of face and neck about 1 mm diameter, sixteen such counted. Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

ii. Perforating in fury of left eye with complete loss of vision.

iii. Pellet injury on left hand on dorsal about 10 could be counted.

iv. Pellet injury on neck, five could be counted, 1 mm diameter.

Injury No. (i), (iii) and (iv) are simple caused by fire arm. Injury no. (ii) is grievous caused by fire arm.

Age within 6 hours.

He has proved the injury report which has been marked as Ext.2.

On the same day he examined Bishwanath Prasad and found the following injuries on his person: -

(i) Swelling on Right fore arm 3"x2".

(ii) Abrasion on Right knee.

(iii) Swelling on left ankle 1k2x 1".

(iv) Abrasion on nose "x".

All injuries are simple caused by hard blunt substance.

Age-within 6 hours.

He has proved the in jury report which has been marked as Ext.2/a.

On the same day he examined Ram Naresh Prasad and found the following injuries on his person:-

(i) Swelling on Right scapular region 1"x1/2".

(ii) Swelling on left thigh anterior aspect 1 ¼" x 1/3".

All injuries are simple caused by hard blunt substance, Age-within 6 hours.

He has proved the injury report which has been marked as ext. 2/b.

11.i. In his cross-examination, he stated that all Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

the injury report were written on 22.07.1985 and he has not

mention the depth of pellet injury. He further stated that X-Ray

report was produced before him. If injury is made at a distance

of 15ft. it will cause chavod. Injury of Lalan are no chavod

injury and he do not remember that Lalan had also told him that

he had lost his vision of left eye.

12. Learned Amicus Curiae for the appellants

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 from the perusal of the evidences adduced on behalf of

the prosecution it is crystal clear that the place of occurrence in

this case has not been shown by the prosecution. It has not been

established and there is contradiction in the statements of

witnesses regarding the place of occurrence.

12.i. Learned Amicus Curiae further submits that

PW-1 stated is his examination-in-chief that accused Nayan Pd.

assaulted him with farsa resulting injury on head and left elbow,

however, from the perusal of record as well as injury report on

the record it will appear that this witness was never medically

treated. Further PW-2 stated that accused Subhash assaulted him Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

with lathi resulting injury on his elbow, meaning thereby he

received only one blow, however as per injury report (Ext. 2/a)

he received four (4) injuries, which are simple is nature [All

bruise, swelling & Abrasion]. PW-3 stated in his deposition that

he received injury from the bricks which was being thrown by

the ladies from the house of accused Jai Prakash As per injury

report (Ext- 2/b) 2 (two) injuries were found on his person

which were simple in nature.

12.ii. He further submitted that PW-4 (Informant)

in para 4 of his deposition stated that there is a case and counter

case in which the informant side were convicted and released on

admonition. As per para 7 both parties belong to the same

family. In his examination-in-chief he stated that he also

received injury, but there is no medical report regarding his

injury. He also admitted that there is a land dispute between the

parties. PW-5 stated that Jai Prakash fired from pistol resulting

injury in his left eye, left side of face and neck. Injury report

also goes to suggest That Shot he received 4 (four) gunshot

injury on his person and due to injury in left eye there was

complete loss of vision.

12.iii. He further submitted that IO has not been

examined in this case which has caused prejudice to the Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

prosecution story and no independent witness has been

examined as there were altogether 15 charge-sheeted witnesses.

All witnesses examined were admittedly interested and

witnesses land dispute between the parties case & counter case

(Ext. A). Therefore, appellants have acquitted out rightly. In

view of the above facts it can be said that the appellants are

innocent and have not caused any injury to the deceased.

12.iv. Learned counsel further submitted that as

this appeal is of the year 2006 and occurrence is of the year

1985, where, the appellants have suffered and undergone

persistent agony on the account of the same and are struggling

for the defence since last 19-20 years. So, the appellants should

have been acquitted from the conviction as sentenced against

them.

13. 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 appellants beyond shadow of all reasonable

doubts. In view of the aforesaid statements and the evidence on

record, learned trial Court has rightly convicted the appellants

and the present appeal should not be entertained. Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

14. 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 as well as given thoughtful consideration to the

submissions advanced by both the parties.

15. On deeply studied and scrutinized all

evidences, it is evident to note that in the present case there is

specific allegation against all the appellants that Jaiprakash fired

the shot at Lallan from a distance of about 8-10 feet. Lallan was

wearing a vest and a dhoti, and there was a lot of blood stains on

his clothes which has also been corroborated by all the

prosecution witnesses. Therefore it is crystal clear that all the

prosecution witnesses has corroborated the manner, place and

time of alleged occurrence. Further doctor (PW-6) an

independent witness has stated in his deposition that injured

(Lallan) has received 4 injuries out of which injury no. (i), (iii)

and (iv) are simple caused by fire arm, injury no. (ii) i.e.,

perforating in fury of left eye with complete loss of vision is

grievous caused by fire arm. He also examined PW-2 and

proved his injury that all injuries are simple caused by hard

blunt substance. Here, it is imperative to recall Section 320 of

the IPC. Section 320 read as follows:-

Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

The following kinds of hurt only are designated as "grievous":-

First.- Emasculation.

Secondly.-Permanent privation of the sight of either eye.

Thirdly.- Permanent privation of the hearing of either ear, Fourthly.-Privation of any member or joint.

                                   Fifthly.-    Destruction    or    permanent
                                   impairing of the powers of any member or
                                   joint.

Sixthly.- Permanent dis-figuration of the head or face.

Seventhly.-Fracture or dislocation of a bone or tooth.

Eighthly.-Any hurt which endangers life or which causes the sufferer to be during the space of twenty days in severe bodily pain, or unable to follow his ordinary pursuits.

16. A defective investigation is not always fatal

to the prosecution where ocular testimony is found credible and

cogent. So far non-examination of IO is concerned, it cannot in

all cases would not render the prosecution case fatal and be a

determinative factor to throw out a credible prosecution version.

In the present case, there is adequate eye witness's testimony to

establish the offence against the accused/appellants. Further,

even if the Investigating Officer has not been examined in the

present case, it is not fatal to the prosecution case as the place of

occurrence has not been challenged at any point of time. The

place of occurrence is well established, so it creates no Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

suspicion on prosecution case and also not prejudiced the

accused. Moreover, in the entire evidence of the present case,

the statement of informant is not challenged by defence that his

statement is in contradiction with fardbeyan. The essential

ingredients of Section 145 of the Indian Evidence Act has not

fulfilled as no attention on previous statement has been drawn.

Section 145 read as follow:-

"Section 145 Cross-examination as to previous statements in writing- A witness may be cross-examined as to previous statements made by him in writing or reduced into writing, and relevant to matters in question, without such writing being shown to him, or being proved; but, if it is intended to contradict him by the writing, his attention must, before the writing can be proved, be called to those parts of it which are to be used for the purpose of contradicting him."

17. It is evident that to take any contradiction of

the facts, it is necessary to draw the attention from the previous

statement of the witnesses and if he deny from that statement

then he should be granted proper opportunity to explain how

and why it is written. This will be proper compliance of Section

145 of the Evidence Act, 1872 as laid down by the Hon'ble

Supreme Court in the case of Karan Singh And Ors. Vs. Sate of

M.P. (2003) 12 SC Cases 587 in Paragraph No. 5:

Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

"5. When a previous statement is to be proved as an admission, the statement as such should be put to the witness and if the witness denies having given such a statement, it does not amount to any admission and if it is proved that he had given such a statement the attention of the witness must withdrawn to that statement.

Section 145 of the Evidence Act is clear on this aspect. The object is to give the witness a chance of explaining discrepancies or inconsistencies and to clear up the particular point of ambiguity or dispute. In the instant case Ext. D-4 statement as such was not put to the witness nor was the witness given an opportunity to explain it.

Therefore, Ext. D-4 statement, even if it is assumed to be a statement of PW-1 Hari Singh, that is, of no assistance to prove their case of private defence."

18. Informant in his deposition stated that he

went to the police station after the alleged occurrence and

narrated the occurrence to IO and IO wrote the said fardbeyan

which after finding to be true informant signed the same.

Further, no objection was raised by the defence in regard to the

fardbeyan at the time of deposition of informant whether the

contents written in the fardbeyan was same as narrated by the

informant or not. Neither learned counsel for the defence raised

any objection regarding place of occurrence for which it would

be necessary to examine IO to corroborate the prosecution case. Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

Forthcoming on the point that non examination of IO makes the

prosecution case fatal is wrong as Doctor in his deposition

corroborated the case of the prosecution as both Investigating

Officer and Doctor are corroborative evidence and their

examination is required to see that prosecution story is being

corroborated by the evidences available on record or not.

19. It is well settled principle of law that the

testimony of any family members of the victim cannot be

discarded only on account of his/her relationship with the

victim, especially when the related witnesses is natural witness

and injured witness. So, there presence is proved beyond

shadow of all reasonable doubts. The injury of Lallan is caused

by gun shot and not falsely implicated. The occurrence is of july

month at about 6.30 PM its natural that sufficient light was

available to identify the accused and see the occurrence.

Further the place of occurrence is nearby place of the house so,

the presence of family members were considered as natural

witnesses. There are no material inconsistencies in the

deposition of the witnesses as the informant and other

prosecution witnesses were consistent on each substantive point

in their deposition. So, the prosecution has been completely

successful in proving the date of occurrence, genesis of Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

occurrence, manner of occurrence, motive of occurrence and

place of occurrence in the present case and proving the

allegations levelled against the appellants beyond all reasonable

doubt. Due to which the charge under Sections 307, 326 of the

IPC and Section 27 of the Arms Act is rightly proved against

them.

20. Further, on the basis of the above

circumstances, facts and evidence, this Court comes to the

conclusion that the prosecution has been successful in proving

its case against the accused/appellants beyond shadow of all

reasonable doubts. The Hon'ble Supreme Court in the case of

State of M. P. v. Saleem (2005) 5 SCC 554, where Hon'ble

Apex court has categorically held that whether there was

intention to kill or knowledge that death will be caused is a

question of fact and would depend on the facts of a given case,

Relevant portion of the judgment reads as under:

"16. Whether there was intention to kill or knowledge that death will be caused is a question of fact and would depend on the facts of a given case. The circumstances that the injury inflicted by the accused was simple or minor will not by itself rule out application of Section 307 IPC. The determinative question is the intention or knowledge, as the case may be, and not the nature of the injury...."

Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

21. The Hon'ble Apex Court in the case of Jage

Ram v. State of Haryana reported in (2015) 11 SCC 366 the

paragraph No. 12 and 13 which are as under:

"12. For the purpose of conviction under Section 307 IPC, the prosecution has to establish i. the intention to commit murder; and ii. the act done by the accused. The burden is on the prosecution that the accused had attempted to commit the murder of the prosecution witness. Whether the accused person intended to commit murder of another person would depend upon the facts and circumstances of each case. To justify a conviction under Section 307 IPC, it is not essential that fatal injury capable of causing death should have been caused. Although the nature of injury actually caused may be of assistance incoming to a finding as to the intention of the accused, such intention may also be adduced from other circumstances The intention of the accused is to be gathered from the circumstances like the nature of the weapon used, words used by the accused at the time of the incident, motive of the accused, parts of the body where the injury was caused and the nature of injury and severity of the blows given, etc.

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

of M.P. v. Kashiram (2009) 4 SCC 26: (2009)2 SCC (Cri) 40:

AIR 2009 SC 1642], the scope of intention for attracting

conviction under Section 307 IPC was elaborated and it was Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

held as under: (SCC pp. 29-30, paras 12-13)

"12...13. It is sufficient to justify a conviction under Section 307 if there is present an intent coupled with some overt act in execution thereof. It is not essential that bodily injury capable of causing death should have been inflicted. The Section makes a distinction between the act of the accused and its result, if any. The court has to see whether the act, irrespective of its result, was done with the intention or knowledge and under circumstances mentioned in the section. Therefore, an accused charged under Section 307 IPC cannot be acquitted merely because the injuries inflicted on the victim were in the nature of a simple hurt."

23. Moreover, in the present case it is evident

from the facts and material available in record that the grievous

injury has been caused by the deadly weapon to the injured

person resulted in the lost of vision of left eyes it attributed that

the appellants liable under Section 326 of the IPC which

provides the punishment for voluntarily causing grievous hurt

by dangerous weapon or means, Section 326 of the IPC reads as

follow:

"326. Voluntarily causing grievous hurt by dangerous weapons or means Whoever, except in the case provided for by Section 335, voluntarily causes grievous hurt by means of any instrument for shooting, stabbing or cutting, or any instrument Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

which, used as a weapon of offence, is likely to cause death, or by means of fire or any heated substance, or by means of any poison or any corrosive substance, or by means of any explosive substance, or by means of any substance which it is deleterious to the human body to inhale, to swallow, or to receive into the blood, or by means of any animal, shall be punished with imprisonment for life, or with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine."

24. It is crystal clear that appellants, namely,

Subash Prasad, Nayan Prasad and Bacha Lal Prasad have the

common intention to cause injury to the victim by means of

fists and slaps whereas appellant, namely, Jai Prakash Prasad

used fatal weapon to cause grievous injuries and had the

intention to kill the informant which is proved by the

prosecution beyond shadow of all reasonable doubts. So,

considering all the materials available on record, it is evident

that the learned trial Court has rightly ordered to release

appellants, namely, Subhash Prasad, Nayan Prasad and

Bachhalal Prasad on probation of good conducts by entering

into bonds of Rs. 5,000/- with two sureties of like amount each

under Section 4 of the Probation of Offenders Act and convicted

appellant, namely, Jai Prakash Prasad under Sections 307 and

326 of the IPC and Section 27 of the Arms Act. Hence, the Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

judgment and order of sentence dated 27.05.2006 passed by the

learned Additional District & Sessions Judge, (Fast Track Court

No. III), Siwan in Sessions Trial No. 72 of 1986 arising out of

Barharia P.S. Case No. 89 of 1985 / G.R. No. 1408 of 1985 is

upheld and sustained.

25. Accordingly, this appeal stands dismissed.

26. The appellant, namely, Jai Prakash Prasad is

on bail, hence he is directed to surrender before the learned Trial

Court within ten days from the date of receipt of a copy of this

judgment by the learned Trial Court and his bail bonds stands

cancelled and he is directed to serve the remaining part of his

sentence awarded by the learned Trial Court.

27. Before parting with this appeal, the Secretary,

Patna High Court Legal Services Committee is directed to pay

Rs. 8,000/- (eight thousand) to the learned Amicus Curiae,

namely, Mr. Vipul Sinha towards honorarium for assisting this

Court in the present appeal.

28. Let a copy of the first and last page of this

judgment be handed over to the advocate Mr. Vipul Sinha,

learned Amicus Curiae and Office is directed to proceed further

for grant of honorarium to him which is to be paid by the Patna

High Court Legal Services Committee.

Patna High Court CR. APP (SJ) No.391 of 2006 dt.06-08-2025

29. Office is directed to send back the trial Court

records and proceedings along with a copy of this judgment to

the trial Court, forthwith for necessary compliance.

(Ramesh Chand Malviya, J)

Anand Kr.

AFR/NAFR                AFR
CAV DATE                30.06.2025
Uploading Date          06.08.2025
Transmission Date       06.08.2025
 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter