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

Pappu Kumar vs The State Of Bihar
2025 Latest Caselaw 2533 Patna

Citation : 2025 Latest Caselaw 2533 Patna
Judgement Date : 19 August, 2025

Patna High Court

Pappu Kumar vs The State Of Bihar on 19 August, 2025

Author: Arun Kumar Jha
Bench: Arun Kumar Jha
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CRIMINAL REVISION No.849 of 2022
       Arising Out of PS. Case No.-358 Year-2012 Thana- PHULWARISHARIF District- Patna
     ======================================================
     Pappu Kumar, S/o Gajendra Sharma R/v- Gajachak Mahammadpur, P.S.-
     Janipur, District- Patna
                                                       ... ... Petitioner/s
                                   Versus
1.    The State of Bihar
2.   Bijendra Sharma S/o Shri Suresh Singh @ Suresh Sharma R/v- Gajachak
     Mahammadpur, P.S.- Janipur, District- Patna
3.   Shantosh Sharma S/o Ramshani Singh R/v- Gajachak Mahammadpur, P.S.-
     Janipur, District- Patna
4.   Suresh Sharma @ Suresh Singh S/o Late Chandra Hans Singh R/v-
     Gajachak Mahammadpur, P.S.- Janipur, District- Patna
5.   Priyanka Devi S/o Suresh Sharma @ Suresh Singh W/o Sudhir Kumar R/v-
     Manjhauli, P.O.- Anda Pakauri, P.S.- Phulwari Sharif, District- Patna
6.   Guria Kumari D/o Suresh Sharma @ Suresh Singh W/o Kunal Kumar R/v-
     Rauniya, P.O.- Karai, P.S.- Naubatpur, DIstrict- Patna
7.   Pammi Kumari D/o Suresh Sharma @ Suresh Singh W/o Bittu Kumar R/v-
     Jaitipur Jalalpur, P.O and P.S.- Naubatpur, District- Patna
8.    Satya Sharma S/o Late Amika Singh @ Bhukal Singh R/v- Gajachak
      Mahammadpur, P.S.- Janipur, District- Patna
                                                    ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s      :     Mr. Rajendra Narayan, Senior Advocate
                                     Mr.Dineshwar Prasad Singh, Advocate
     For the State            :      Mr.Bharat Lal, APP
     For the O.P. Nos. 2 to 8 :      Md. Nurul Hoda, Advocate
     ======================================================
        CORAM: HONOURABLE MR. JUSTICE ARUN KUMAR JHA
                         ORAL JUDGMENT
      Date : 19-08-2025

                     I.A.No.01 of 2023

                    This interlocutory application has been filed for

      condoning the delay            of about 155 days in preferring this

      revision application.

                    2. For the reasons mentioned in this interlocutory

      application, I am satisfied that the petitioner was prevented from
 Patna High Court CR. REV. No.849 of 2022 dt.19-08-2025
                                            2/5




         sufficient cause in preferring this revision application within

         time.

                      3. Accordingly, this interlocutory application is

         allowed and the delay in filing this application is hereby

         condoned.

                      Cr. Revison No.849 of 2022

                      4. The petitioner is aggrieved by the order 24.03.2022

         passed by the learned Additional Sessions Judge-IX, Patna in

         Sessions Trial No. 125 of 2015 whereby and whereunder the

         learned trial court acquitted all the seven accused persons facing

         trial in this case under Section 232 of the Code of Criminal

         Procedure (hereinafter referred to as 'the Code') for charges

         under Sections 307 and 379 read with Section 34 of the Indian

         Penal Code.

                      5. Heard learned senior counsel appearing on behalf

         of the petitioner and learned counsels appearing on behalf of the

         opposite parties.

                      6. The learned senior counsel appearing on behalf of

         the petitioner submits that perusal of order-sheet of the learned

         trial court would show that though summons were issued and

         bailable/non-bailable warrants were also issued, but there is no

         service report of summons or execution report of warrants on

         record. Thereafter, this petitioner was taken into custody in
 Patna High Court CR. REV. No.849 of 2022 dt.19-08-2025
                                            3/5




         some other matter and remained in custody from 22.02.2021 till

         June 2022. The evidence in this case was closed on 09.03.2022.

         The petitioner was not having any knowledge about the

         proceeding before the learned trial court and his requirement for

         appearance as a witness in the said case. The learned senior

         counsel further submits that the learned trial court acquitted all

         the accused persons under Section 232 of the Code, but it

         overlooked the provision under Section 230 of the Code

         wherein it has been provided that the court shall issue any

         process for compelling the attendance of any witness or the

         production of any document or other thing. But the record does

         not show any steps was taken for compelling the attendance of

         the witnesses. The learned senior counsel, thus, submits that the

         impugned order could not be sustained as there is non-

         compliance of the legal provisions and the learned trial court did

         not take effective steps for ensuring the presence of witnesses

         before it.

                      7. On the other hand, learned counsel appearing on

         behalf of opposite parties vehemently contends that there is no

         infirmity in the impugned order. The learned counsel submits

         that after framing of charge on 20.08.2015, the matter has been

         fixed for evidence by the learned trial court and, thereafter, the

         learned trial court took a number of steps including issuance of
 Patna High Court CR. REV. No.849 of 2022 dt.19-08-2025
                                            4/5




         summons to the witnesses, issuance of bailable and non-bailable

         warrants and, thereafter, issuance of a letter to the Senior

         Superintendent of Police, Patna for securing the presence of the

         prosecution witnesses. Thereafter, Dasti summons were issued

         against the witnesses and it was received by the learned APP on

         13.12.2019

. When the witnesses were not produced even on

subsequent dates, finally the evidence of the prosecution was

closed on 09.03.2022. Since there was no evidence, the learned

trial court rightly acquitted the accused persons. Therefore, there

is no infirmity in the impugned order.

8. Having regard to the rival submission and on

perusal of record, it is apparent on face of the record that the

grievance of the petitioner is mostly against the prosecution

agency whose duty is to ensure the execution of the orders of

the court. It is evident from the record that the learned trial court

took several steps for ensuring presence of witnesses before it

without any prayer being made on behalf of the prosecution in

terms of Section 230 of the Code. In this manner, the matter has

been kept pending for six years for recording the evidence of the

prosecution. The petitioner is the informant of the case and

after the matter reached the stage of trial, he did not show any

interest and did not inquire what was expected from him. He

was taken into custody on 22.02.2021, ie., after about six years Patna High Court CR. REV. No.849 of 2022 dt.19-08-2025

of commencement of evidence of the prosecution. The petitioner

could not put all blame on the court for non-appearance of the

witnesses and consequent acquittal of the accused persons under

Section 232 of the Code. Merely because there is no

service/execution report of summons/warrants, the same would

not make the impugned order bad in the eyes of law considering

the efforts taken by the court. If the prosecution failed to bring

the witnesses, the courts are not expected to keep the matter

pending for all time to come. Further, the record does not show

that the court was unduly hasty in closing the evidence and

delivering acquittal order.

9. Therefore, in the light of aforesaid facts and

circumstances, I do not find any illegality, impropriety or

infirmity in the impugned order and hence, the order dated

24.03.2022 needs no interference by this Court.

10. Accordingly, finding no merit in the present

petition, the same is dismissed.

(Arun Kumar Jha, J)

V.K.Pandey/-

AFR/NAFR                NAFR
CAV DATE                NA
Uploading Date          21.08.2025
Transmission Date       21.08.2025
 

 
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