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

Victim vs The State Of Bihar
2025 Latest Caselaw 2504 Patna

Citation : 2025 Latest Caselaw 2504 Patna
Judgement Date : 18 August, 2025

Patna High Court

Victim vs The State Of Bihar on 18 August, 2025

Author: Sudhir Singh
Bench: Sudhir Singh, Alok Kumar Pandey
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CRIMINAL APPEAL (DB) No.598 of 2024
           Arising Out of PS. Case No.-397 Year-2021 Thana- SAHPUR District- Bhojpur
     ======================================================
     Victim D/O Manish Tiwary R/O Vill. and P.O.- Bilauti, P.S.- Shahpur, Dist.-
     Bhojpur, under Guardianship of his Natural and Legal Gardian namely
     Manish Tiwari aged about 43 years, S/O Avadhesh Tiwary
                                                              ... ... Appellant/s
                                       Versus
1.    The State Of Bihar
2.    Manu Tripathi Son of Mukul Chand Tripathi R/O Vill. and P.O.- Bilauti,
      P.S.- Shahpur, Dist.- Bhojpur
                                                         ... ... Respondent/s
     ======================================================
     Appearance :
     For the Appellant/s      :       Mr. Arvind Kumar, Advocate
     For the State            :       Mr. Ajay Mishra, APP
     For the Informant/Victim:        Mr. Ajay Kr. Singh, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE SUDHIR SINGH
             and
             HONOURABLE MR. JUSTICE ALOK KUMAR PANDEY
     ORAL JUDGMENT
     (Per: HONOURABLE MR. JUSTICE SUDHIR SINGH)

      Date: 18-08-2025

                   The present criminal appeal has been preferred under

      Section 372 of the Code of Criminal Procedure against the

      judgment of acquittal dated 19.01.2024 passed by the learned II

      Additional District and Sessions Judge VI-cum-Special Judge

      POCSO, Bhojpur in POCSO Case No. 14 of 2022 arising out of

      Shahpur P.S. Case No. 397 of 2021, whereby Respondent No. 2

      has been acquitted by the learned Trial Court from the charges

      of Sections 354, 448, 504 and 506 of the Indian Penal Code and

      Section 8 of the POCSO Act.

                   2. Vide order dated 26.10.2024, notice was issued to
 Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025
                                           2/12




         Respondent No. 2, upon which he appeared by filing

         Vakalatnama through learned Advocate, Mr. Ajay Kumar Singh.

                      3. The prosecution case, in brief, is that on

         11.12.2021

, between 9:00AM to 10:00 AM, the

informant/victim was alone at home, as her parents had gone

out. During this time, the accused, Manu Tripathi (Respondent

No.2), came to her residence under the pretext of conducting an

election campaign despite the Model Code of Conduct being in

force. He unlawfully entered the house and physically abused

the victim.

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

Shahpur P.S. Case No. 397 of 2021 was instituted under

Sections 354, 448, 504, and 506 of the I.P.C. and Section 8 of

the POCSO Act and investigation was taken up by the police.

The police after investigation submitted charge sheet against

Respondent No. 2 and, accordingly, cognizance was taken.

Thereafter the case was committed to the Court of Sessions.

Charges were framed against the accused persons to which they

pleaded not guilty and claimed to be tried.

5. During the trial, the prosecution examined four

witnesses i.e., PW1- Victim, PW2- Victim's Father, PW3-

Victim's Mother and PW4- Manoj Kumar, Investigating Officer. Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

The prosecution has also produced certain documents, which are

marked as Exhibits: Exhibit P1-signature of the

victim/informant on the written application, Exhibit P2-

endorsement of SHO on the written application, Exhibit P2a &

2b-signature of SHO on the backside of the F.I.R., Exhibit X-

photocopy of admit card of the victim, Exhibit X-1-photocopy

of transfer certificate of the victim, Exhibit 3- handwriting and

signature on charge sheet. After closure of prosecution evidence,

the statements of the accused persons were recorded under

Section 313 Cr.P.C. and after conclusion of trial, learned trial

Court has acquitted the accused persons.

6. Learned counsel for the appellant has submitted

that the impugned judgment passed by learned Trial Court is bad

in law as well as on facts. Further, it was submitted that the

learned Trial Court has failed to scrutinize the evidence on the

record, which proved the manner of occurrence as well as place

of occurrence, erroneously reached on wrong findings.

7. We have heard learned counsel for the appellant

and have also gone through the records of the case.

8. 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.598 of 2024 dt.18-08-2025

9. Upon perusal of the record, it is evident that

Mukesh and Subhanti to whom the victim allegedly narrated the

incident, were not examined at trial. Mukesh is stated to be the

scribe of the complaint on the victim's narration. Non-

examination of such material witnesses, without any cogent

explanation, attracts an adverse inference under Section 114(g)

of the Indian Evidence Act, 1872, which reads as :

"Section 114. Court may presume existence of certain facts: The Court may presume the existence of any fact which it thinks likely to have happened, regard being had to the common course of natural events, human conduct and public and private business, in their relation to the facts of the particular case.

llustrations The Court may presume --

(a) that a man who is in possession of stolen goods soon after the theft is either the thief or has received the goods knowing them to be stolen, unless he can account for his possession;

(b) that an accomplice is unworthy of credit, unless he is corroborated in material particulars;

(c) that a bill of exchange, accepted or endorsed, was accepted or endorsed for good consideration;

(d) that a thing or state of things which has been shown to be in existence within a period shorter than that within which such things or states of things usually cease to exist, is still in existence;

(e) that judicial and official acts have been regularly performed;

(f) that the common course of business has been followed in particular cases;

(g) that evidence which could be and is not produced would, if produced, be unfavourable to the person who withholds it;

(h) that if a man refuses to answer a question which he is not compelled to answer by law, the answer, if given, would be unfavourable to him;

(i) that when a document creating an obligation is Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

in the hands of the obligor, the obligation has been discharged.

But the Court shall also have regard to such facts as the following, in considering whether such maxims do or do not apply to the particular case before it: --"

10. As the complaint/FIR is not substantive evidence,

its contents could have been proved only through the scribe and

the victim; in their absence the prosecution failed to lead the

best evidence and the defence stands prejudiced. At this

juncture, it is noteworthy to point out the decision made by the

Hon'ble Supreme Court in the case of Malkiat Singh and Ors.

vs. State of Punjab reported in 1991 SCC (4) 341, wherein it

was observed that:

"The First Information Report given by the Chowkidar was admitted in evidence with the consent of the defence. It is settled law that the First Information Report is not substantive evidence. It can be used only to contradict the maker thereof or for corroborating his evidence and also to show that the implication of the accused was not an after-thought...."

11. The prosecution has not produced any

documentary or medical evidence regarding the age of the

victim. In the absence of reliable proof as contemplated by

settled principles (birth certificate/school records and, failing

those, medical opinion), the fact that the victim was a "child"

under Section 2(d) of the POCSO Act remains unproved. Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

Consequently, the provisions of the POCSO Act cannot be

invoked, and the statutory presumption under Section 29 does

not arise. At this juncture, it is noteworthy that in the case of

Rishipal Singh Solanki vs. State of Uttar Pradesh & Others

rerported in (2022) 8 SCC 602, the Hon'ble Supreme Court

explained the law relating to the determination of age in claims

of juvenility. The Court held that when someone raises a claim

of juvenility, the initial burden of proof lies on that person to

satisfy the Court. However, if the person is able to produce

documents mentioned under Rule 12(3)(a)(i),(ii), and (iii) of the

Juvenile Justice (Care and Protection of Children) Rules, 2007

framed under the Juvenile Justice (Care and Protection of

Children) Act, 2000, or under Section 94(2) of the Juvenile

Justice (Care and Protection of Children) Act, 2015, then such

documents would be enough for the Court's prima facie

satisfaction. On the basis of these documents, a presumption of

juvenility can be drawn. The Court also emphasized that if age

determination is based on school records or similar evidence,

then such records must be considered in light of Section 35 of

the Indian Evidence Act. This is because public or official

records maintained in the discharge of official duty carry more

credibility compared to private documents.

Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

12. Further, the victim's statement was not recorded

under Section 164 CrPC. While such statement recording is not

a legal sine qua non for conviction, but in cases hinging on the

victim's version and hearsay narration to third parties, a

recorded statement serves as an assurance against tutoring and

embellishment. Its absence particularly when material witnesses

are withheld weakens the probative force of the prosecution

case.

13. On perusal of the record, it is evident that the

Investigating Officer (PW4) does not support the prosecution

version on material particulars. Initially, the case was instituted

on 11.12.2021 on the basis of the victim's written complaint,

wherein offences under Sections 354, 447, 504 and 506 of the

IPC were registered. The Investigating Officer inspected the

place of occurrence, prepared a description of the house and

surroundings, and recorded statements of the victim, her

parents, and one Yogendra Tiwari, who supported the version of

the victim. Thereafter, the matter was transferred to the Mahila

Police Station, Bhojpur, for specialized investigation.

14. At Mahila Police Station, the statement of the

victim was formally recorded under Section 161 Cr.P.C and age

verification documents, including her birth certificate, Aadhaar Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

card and school certificate, were collected. These documents

confirmed her minority, thereby attracting the provisions of the

POCSO Act. Though medical examination could have further

corroborated the allegation, the victim and her parents declined

medical testing. The Investigating Officer, therefore, proceeded

without medical evidence.

15. It further appears that during investigation,

certain contradictions came on record. The victim admitted that

she did not narrate the incident to anyone immediately and

certain material facts, such as the allegation that the accused

caught or pressed her down, did not find mention in the original

complaint. Similarly, her mother alleged that the accused

entered the house and misbehaved with the victim, whereas her

father stated only that the accused attempted to take political

advantage during election campaigning and did not specifically

narrate any misbehaviour. These inconsistencies were duly

noted by the Investigating Officer.

16. Nevertheless, after considering the evidence on

record, including the consistent portion of the victim's

testimony, corroboration from her mother, proof of age, and

circumstances of the accused's entry into the house, the

Investigating Officer formed an opinion that sufficient materials Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

existed to proceed against the accused. Accordingly, charge

sheet was submitted on 31.03.2022 under Sections 354, 448,

504, 506 IPC and Section 8 of the POCSO Act. These

investigative lapses create a reasonable doubt which the

prosecution has failed to disprove.

17. Criminal charges must be proved beyond

reasonable doubt. Here, the withholding of material witnesses,

failure to prove age (thereby excluding POCSO), the absence of

a Section 164 statement, and the Investigating Officer's non-

support cumulatively casts shadow of reasonable doubt on the

prosecution case. The omissions are not mere irregularities; they

are fatal defects depriving the Court of reliable and legally

admissible proof of the essential facts.

18. We find that the findings recorded by the learned

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

criminal case, the identity of the accused is to be established, so

as to prove his guilt beyond the shadow of all reasonable doubts.

Wherever, any doubt is cast upon the case of the prosecution,

the accused is entitled to the benefit of doubt.

19. 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 Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

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 reported in

(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 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. Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

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.........."

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

21. 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 learned Trial Court has the privilege of seeing

the demeanour of witnesses and, therefore, its decision must not Patna High Court CR. APP (DB) No.598 of 2024 dt.18-08-2025

be upset in absence of strong and compelling grounds.

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

and perversity in the findings recorded by the Trial Court.

23. Accordingly, the present appeal is dismissed.

(Sudhir Singh, J)

(Alok Kumar Pandey, J) Anushka/-

AFR/NAFR
CAV DATE
Uploading Date          25.08.2025
Transmission Date
 

 
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