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

Madan Ram vs The State Of Bihar
2025 Latest Caselaw 1461 Patna

Citation : 2025 Latest Caselaw 1461 Patna
Judgement Date : 7 August, 2025

Patna High Court

Madan Ram vs The State Of Bihar on 7 August, 2025

Author: Rajeev Ranjan Prasad
Bench: Rajeev Ranjan Prasad, Ajit Kumar
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CRIMINAL APPEAL (DB) No.84 of 2024
        Arising Out of PS. Case No.-35 Year-2001 Thana- MANIYARI District- Muzaffarpur
     ======================================================
     Madan Ram, S/o Late Ram Sharan Ram, resident of Village- Ratnauli, Tole-
     Lalpur, P.S. -Maniyari, Dist. Muzaffarpur.
                                                           ... ... Appellant/s
                                         Versus
1.    The State of Bihar
2.   Hriday Ram, R/o Village- Kinaru, P.S.- Maniyari, Dist. Muzaffarpur.
3.   Naresh Ram, S/o Jamun Ram, R/o Village- Ratnauli, P.S.- Maniyari, Dist.
     Muzaffarpur.
4.    Rajendra Ram, S/o Late Shivnandan Ram, R/o Village- Ratnauli, P.S.-
      Maniyari, Dist. Muzaffarpur.
                                                       ... ... Respondent/s
     ======================================================
     Appearance :
     For the Appellant/s     :        Mr. Sunil Kumar Pandey, Advocate
     For the State           :        Mr. Satya Narayan Prasad, A.P.P
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
                              and
             HONOURABLE MR. JUSTICE AJIT KUMAR

                                  ORAL JUDGMENT

     (Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)


      Date : 07-08-2025


                 Heard Mr. Sunil Kumar Pandey, learned counsel for the

     appellant and Mr. Satya Narayan Prasad, learned Additional Public

     Prosecutor for the State.

                 2. This appeal against acquittal has been preferred for

     setting aside the Judgment dated 27.09.2023 (hereinafter referred

     to as the impugned Judgment), passed by the learned Additional

     Sessions Judge-XI, Muzaffarpur (in short the 'trial court'), in

     Sessions Trial No. 53 of 2002, arising out of Maniyari P.S. Case
 Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025
                                           2/11




       No. 35 of 2001, dated 04.05.2001, registered for the offences

       punishable under Sections 302,201/34 of the I.P.C.

                    3. The prosecution case is based on the fardbeyan of

       Madan Ram (P.W.-5), who alleged that on 03.05.2001, his aunt

       Gulpatiya Devi was stung by a Scorpion and informant's mother

       along with other family members had taken her for treatment.

       According to informant, despite search of his younger brother

       Sajjan Ram (deceased), he could not be found. The informant

       remained under impression that his brother must have gone to see

       a dance performance. His brother did not return even at the dinner

       time and he could not be found in the village, then informant came

       to know in the morning from some people, who had gone to attend

       the nature's call, that a person's dead body is lying in the Maize

       filed of Md. Ayub. The informant along with other people of his

       locality went there and found that it was the dead body of his

       brother Sajjan Ram. The informant said that the Maize crops

       nearby were damaged and it appeared that some fighting had taken

       place there. The torch and slippers were lying there. There were

       black mark on the neck of his brother, due to which it appeared

       that somebody had strangulated him. Blood was coming out from

       the right ear. The informant expressed his apprehension that at

       least 3-4 persons may be involved in the brutal murder of his
 Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025
                                           3/11




       brother. As regards the motive behind the killing of his brother, the

       informant did not disclose any motive. According to him, his

       brother was simple in nature. He had no enmity with anyone.

                    4. On the basis of fardbeyan of the informant (P.W.-9),

       Maniyari P.S. case No. 35 of 2001 was registered. On completion

       of investigation, Police submitted a charge-sheet, whereupon the

       learned Magistrate took cognizance of the offences under Sections

       302,201/34 of the I.P.C.

                    5. It is worth mentioning that during investigation, the

       Investigating Officer did not find sufficient materials to proceed

       against Naresh Ram, therefore, he was not proceeded against.

                    6. After commitment of the records, step for framing of

       charges were taken before the learned Additional Sessions Judge,

       Muzaffarpur. Charges were explained to the respondent nos. 2 and

       4, who denied the charges and claimed to be tried. Accordingly, a

       Sessions Trial case was registered.

                    7. It, however, appears from the records that during trial,

       the prosecution filed an application under Section 319 of the Code

       of Criminal Procedure. The said application was allowed and

       Naresh Ram (respondent no. 3) was summoned to face the trial.

       Subsequently, the charges were framed against Naresh Ram on
 Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025
                                           4/11




       17.06.2015

for the offence under Sections 302/34 and 201/34 of

the I.P.C.

8. In course of trial, the prosecution examined as many

as 10 witnesses. Thereafter, statement of accused persons under

Section 313 Cr.P.C. were recorded. They pleaded innocence. The

defence did not adduce any oral or documentary evidence.

9. Upon perusal of the records and analysis of the

evidences available on the record, the learned trial court found that

there is no eye witness of the occurrence. None of the witnesses

has said that they had last seen the deceased with the accused

persons. The trial court has noticed that the entire prosecution case

had been developed on the theory of last seen, but the prosecution

has miserably failed to not only prove that the deceased was last

seen in the company of the accused/appellant, the prosecution has

in fact failed to establish any motive on the part of the appellant.

The trial court has taken a view that the last seen evidence cannot

be the sole basis of conviction. Finally, by the impugned

Judgment, the learned trial court has acquitted the

accused/appellant upon the charges.

10. Mr. Sunil Kumar Pandey, learned counsel for the

appellant has submitted before this Court that in this case there is

no eye witness of the occurrence. According to him, the most Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025

material witness of this case are the informant Madan Ram (P.W.-

9) and Sitabiya Devi (PW.-10). It is submitted that the learned trial

court seems to have failed to analyse the evidence of the

prosecution witnesses properly.

11. On the other hand, learned Additional Public

Prosecutor for the State has defended the impugned Judgment. It is

submitted that the learned trial court has duly discussed the

evidences available on the record. It may be found from the

evidence of P.Ws 2, 3, 4, 7 and 8 that they did not support the

prosecution case, hence, they have been declared hostile by the

prosecution. PW.-5 was tendered by the prosecution and P.W.-6

Haider Ali is not a witness of the facts and circumstances of the

killing of the brother of the informant. P.W.-6 has only stated that

his father is a Chowkidar in Mor Tisab Chauki. He has also stated

that witnesses Ram Ashish Ram and Ram Charan Rai have died.

12. As regards the other witnesses, the learned

Additional Public Prosecutor has submitted that they had never

seen the deceased in the company of the accused

persons/respondent no. 2. Pointing out the evidence of Sitabiya

Devi (PW.-10), learned Additional Public Prosecutor has submitted

that in course of trial, she had developed a completely different

story. The trial court has discussed in detail the deposition of P.Ws Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025

9 and 10 and has pointed out material contradictions which have

been found in the evidences of P.Ws.- 9 and 10.

13. It is submitted that this is an appeal against acquittal.

The Principles governing an appeal against acquittal has been laid

down and reiterated by the Hon'ble Supreme Court in the case of

H.D. Sundara and Others Vs. State of Karnataka reported in

(2023) 9 SCC 581 and the case of Babu Sahebagouda

Rudragoudar and Ors. Vs. State of Karnataka reported in (2024)

8 SCC 149. Paragraph-8 of the Judgment in the case of H.D.

Sundara (supra) has been relied upon to submit that unless an

appellate court comes to an irresistible conclusion that the chain of

criminalogical events has been duly established which points out

to one and only one conclusion towards the guilt of the accused, an

order of acquittal need not be interfered with.

Consideration

14. Having heard learned counsel for the appellant and

learned Additional Public Prosecutor for the State as also on

perusal of the records, we have noticed that in this case the

appellant is himself referring to the deposition of only two

witnesses namely P.Ws- 9 and 10, who are said to be the material

witnesses on behalf of the prosecution. This Court has once again

gone through the entire evidences on the record particularly that of Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025

P.Ws.- 9 and 10. PW.-9 has stated in his examination-in-chief that

when he was in search of his brother, then Rajendra Ram who was

standing on the road told him that his brother had gone to watch

the dance performance. Therefore, he should go for a sleep. Hriday

Ram and Naresh Ram were also present with Rajendra Ram. He

has further stated in paragraph-4 of his deposition that in the

murder of his brother Rajendra Ram, Hriday Ram and Naresh Ram

were involved. There was a quarrel between the accused persons

and his brother about 8-10 days ago and after the murder of the

brother the accused persons were saying in the village that he had

died otherwise he would have played with the prestige of many

girls. He has stated that Naresh Ram is the uncle of Mira Kumari

and the said Mira Kumari had illicit relationship with his brother.

He has stated that the uncle of Mira Kumari was not angry with

Sajjan Ram. In his cross-examination, this witness has stated that

he had no occasion to read any paper relating to love affair. He

knew Sarita Devi with whom the deceased had visiting terms and

affection. In paragraph-'12' of his cross-examination, this witness

has categorically stated that on the day of murder he had not seen

his brother in the company of Rajendra Ram. The defence

suggested to this witness that Rajendra Ram had been falsely

implicated as the deceased had love affairs with several girls and Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025

for this reason he had been murdered. The witness denied the

suggestions. This witness has further stated in his cross

examination that the villagers never told his brother to keep illicit

relationship with a girl. However, the accused persons had

threatened him.

15. On going through the evidence of P.W.-9, we find

that he has nowhere stated, who have seen the accused persons

either with the deceased or following the deceased on the day of

his murder. This witness has not claimed that in his presence any

of the accused persons had threatened the deceased.

16. From the evidence of Sitabiya Devi (P.W.-10), we

find that she had developed altogether a different story in her

examination-in-chief. She was not in her house on the date of

occurrence, still she has claimed in her examination-in-chief that

Naresh Ram, Rajendra Ram and Hriday Ram had called her son

Sajjan Ram and they had taken him away, whereafter her son did

not return. We have noticed that P.W.-10 has come out with a

completely different story and she has tried to develop the case on

the theory of last seen, in course of trial.

17. The learned trial court has recorded its finding in

paragraph-20 of the impugned Judgment, which we re-produce

hereunder for a ready reference:-

Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025

"20. From the evidence discussed, it is evident that there are no eye witnesses to the occurrence. The prosecution has tried to build its entire case on the edifice of last scene evidence. However, none of the witnesses has said that they had last seen the deceased with the accused persons. It is imperative to observe that the informant in his Fardbeyan and also in his testimony before the court has clearly stated that on the day of occurrence his aunt was stung by Scorpion and therefore he and his mother had gone to Chhotki Mor for her treatment. He has said in this testimony that after he returned at about 10:30 PM he started searching for his brother on which the accused persons said that his brother had gone to see the dance and asked him to go and sleep. On the next day the dead body of Sajjan Ram was found in the filed of Ayub Mian. Thus, it is evident that the entire case was based on the suspicion of the informant and none of the witnesses had seen the accused take the deceased with them.

Even though Sitabiya Devi has said that the accused persons had come and taken the deceased with them but as per the testimony of the informant and the Fardbayan she was not present at her house and had gone with the informant to the doctor for treatment of informant's aunt. Therefore her testimony becomes doubtful."

18. At this stage, we take note of the submissions of the

learned Additional Public Prosecutor that this is an appeal against

acquittal. The principles governing an appeal against acquittal has Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025

been recently reiterated by the Hon'ble Supreme Court in the case

of Babu Sahebagouda Rudragoudar and Ors. (supra).

19. Paragraph-8 of the Judgment in the case of H.D.

Sundara (supra) is quoted hereunder for a ready reference:-

"8. In this appeal, we are called upon to consider the legality and validity of the

impugned judgment [State of Karnataka v. H.K.

Mariyappa, 2010 SCC OnLine Kar 5591] rendered

by the High Court while deciding an appeal

against acquittal under Section 378 of the Code

of Criminal Procedure, 1973 (for short "CrPC").

The principles which govern the exercise of

appellate jurisdiction while dealing with an

appeal against acquittal under Section 378CrPC

can be summarised as follows:

8.1. The acquittal of the accused

further strengthens the presumption of

innocence;

8.2. The appellate court, while hearing an appeal against acquittal, is entitled to reappreciate the oral and documentary evidence;

8.3. The appellate court, while

deciding an appeal against acquittal, after

reappreciating the evidence, is required to

consider whether the view taken by the trial court

is a possible view which could have been taken

on the basis of the evidence on record;

8.4. If the view taken is a possible

view, the appellate court cannot overturn the

order of acquittal on the ground that another

view was also possible; and Patna High Court CR. APP (DB) No.84 of 2024 dt.07-08-2025

8.5. The appellate court can interfere

with the order of acquittal only if it comes to a

finding that the only conclusion which can be

recorded on the basis of the evidence on record

was that the guilt of the accused was proved

beyond a reasonable doubt and no other

conclusion was possible."

20. Keeping in view the principles governing an appeal

against acquittal, when we analyse the evidences available on the

record and take a view on the finding of the learned trial court, we

are of the considered opinion that no perversity may be found in

the findings of the learned trial court.

21. We find no reason to interfere with the impugned

Judgment.

22. This appeal is, accordingly, dismissed.

(Rajeev Ranjan Prasad, J)

( Ajit Kumar, J) pravinkumar/-

AFR/NAFR                NAFR
CAV DATE
Uploading Date          10.08.2025
Transmission Date       10.08.2025
 

 
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