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

Lalti Devi vs The State Of Bihar
2025 Latest Caselaw 1928 Patna

Citation : 2025 Latest Caselaw 1928 Patna
Judgement Date : 24 February, 2025

Patna High Court

Lalti Devi vs The State Of Bihar on 24 February, 2025

Author: Rajeev Ranjan Prasad
Bench: Rajeev Ranjan Prasad
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (DB) No.962 of 2024
           Arising Out of PS. Case No.-32 Year-2021 Thana- CHANDI District- Nalanda
     ======================================================
     Lalti Devi, aged about 66 years, Female, Wife of Chandrashekhar Prasad,
     Resident Of Village - Jamalpur, Police Station - Tharthari, District - Nalanda
                                                                    ... ... Appellant
                                         Versus
1.    The State of Bihar
2.    Sudhir Prasad @ Ramkrishna Kumar, aged about 50 years, (male), Son Of
      Late Dularchand Mahto, Resident Of Village - Amraura, Police Station-
      Chandi, District - Nalanda
                                                          ... ... Respondents
     ======================================================
     Appearance:
     For the Appellant/s     :        Mr. Ajay Mukherjee, Advocate
     For the State           :        Mr. Parmeshwar Mehta, APP
     For the Respondent/s    :        Mr. Shyamal Prakash, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
             and
             HONOURABLE MR. JUSTICE RAMESH CHAND MALVIYA
                         ORAL JUDGMENT
     (Per: HONOURABLE MR. JUSTICE RAMESH CHAND MALVIYA)

      Date: 24-02-2025

                         Heard Mr. Ajay Mukherjee, learned counsel for

      the appellant, Mr. Shyamal Prakash, learned counsel for the

      respondent and Mr. Parmeshwar Mehta, learned APP for the

      State.

                         2. The present appeal has been filed against the

      judgment and order of acquittal dated 23.02.2024 passed by

      learned Additional Sessions Judge-I, Hilsa (Nalanda) in

      Sessions Trial No. 441 of 2021/Reg. No. 137 of 2021 arising

      out of Chandi P.S. case No. 32 of 2021 whereby and where-

      under the learned trial Court acquitted the respondent no. 2
 Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025
                                           2/33




         from charges under Sections 302/120 (B) Indian Penal Code

         (hereinafter referred as 'IPC'). The appellant is the informant

         and PW- 5 of this case.

                            Prosecution Case

                            3. That the prosecution case in short is that an

         F.I.R. was lodged on the basis of written report of the informant

         namely Lalti Devi (PW-5). It was alleged by the informant in

         the F.I.R. that her daughter, Chanchal Kumari (deceased) was

         married to one Sudhir Prasad (Respondent no. 2) about 19 years

         ago from date of occurrence. She further alleged that her

         daughter       along     with     her     husband   and   mother-in-law

         Shyamsundari Devi used to reside in a rented premise in

         Chandi. Right from the beginning, Sudhir Prasad did not treat

         her as his wife and he along with deceased's sister-in-law Anju

         Devi and Anju Devi's mother Rajkumari Devi @ Rajjo Devi

         used to misbehave with the informant's daughter. Despite

         several confrontations they used to misbehave and torture her.

         The informant further alleged that Sudhir Prasad had an illicit

         relationship with his sister-in-law Anju Devi and this was

         protested by the deceased. It was further alleged that on

         21.01.2021

around 5 o' clock in the morning, the informant got

information that her daughter was killed by her in-laws. The Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

informant went there and found her daughter, Chanchal

Kumari's dead body lying over bed with severe injuries over

face and blood oozing out from her mouth. Chanchal used to

keep her sister's four years old daughter with her but the child

was not found at the place of occurrence. The informant

suspected involvement of Sudhir Prasad, Anju Devi and

Rajkumari Devi in causing death of Chanchal Kumari by

strangulation and named them in the FIR.

4. On the basis of above written statement of the

informant (PW-5) Chandi P. S. case No. 32 of 2021 was

registered under Sections 302/120(B) of the Indian Penal Code

and after investigation the Investigating Officer submitted the

charge-sheet against accused/respondent no. 2 and others on

10.04.2021 under Sections 302/120(B) of Indian Penal Code.

The Additional Judicial Magistrate-I took cognizance of the case

on 17.06.2021 and thereafter the case was committed to the

court of Sessions for trial.

Analysis of Prosecution Witnesses:

5. On behalf of the prosecution, altogether seven

witnesses were examined and several documents were exhibited

during the course of trial. The statement of the accused has been

recorded under Section 313 of the Cr.P.C in which they have Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

denied the allegations raised against them and put up a defence

of innocence. The list of the prosecution witnesses as well as the

documents exhibited on behalf of the prosecution are being

shown here-under in a tabular form:-

List of Prosecution Witnesses:

PW-1 Sarvesh Kumar PW-2 Suman Kumari PW-3 Mahajani Devi PW-4 Pankaj Kumar PW-5 Lalti Devi PW-6 Chandra Uday Prakash PW-7 Sanjiv Kumar

List of Exhibits by Prosecution

Exhibit-1 FIR Exhibit-2 Signature of the informant Exhibit-3 Sections mentioned in the written application Exhibit-4 Formal FIR Exhibit-5 Charge-sheet Exhibit-7 Postmortem report

6. PW-1 Sarvesh Kumar, brother of the deceased

in his examination-in-chief has stated that his sister and

respondent no. 2 Sudhir Kumar did not have good relations.

Sudhir Kumar had an illicit relationship with his sister-in-law,

Anju Devi. He further stated that respondent no. 2 used to beat Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

his deceased sister and that his sister had reported the same in

the Mahila Thana.

7. PW-2 Suman Kumari is the owner of the

house where the deceased and the accused-respondent used to

live in Chandi. However, she has been declared hostile by the

prosecution. Similarly, PW-3 and PW-4 have stated that they did

not have any information about the alleged occurrence and were

thus declared hostile.

8. PW-5 Lalti Devi is the informant in the present

case. She is the mother of the deceased woman Chanchal

Kumari. In her examination-in-chief she stated that the

occurrence took place on 21.01.2021. When she reached her

daughter's home in Chandi village she saw her lying dead and

she had injuries on her face and there was blood oozing out of

her mouth. She further alleged that her daughter was killed by

her husband Sudhir Kumar (respondent no. 2), Anju Devi, who

was her daughter's sister-in-law and Rajkumari Devi @ Rajjo

Devi, who was Anju Devi's mother. They used to regularly

assault her. The informant further stated that respondent no. 2

Sudhir Kumar had an illicit relationship with his sister-in-law

Anju Devi and this was protested by her daughter and hence he

used to physically assault her. PW-5 stated that her daughter Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

used to inform her about this on the phone. She further stated

that the deceased did not have a child of her own but she used to

stay with her niece Suhana. PW-5 stated that on the day of

occurrence Suhana was there in the house but the accused-

respondent had thrown her out of the house.

8.i. In Para-7 of her cross-examination, PW-5 has

stated that she does not remember the date and time of the

alleged occurrence. She further stated that she got the

information of her daughter's death from one Arvind Prasad

who used to live in her village. In Para-9 she stated that Arvind

Prasad was not made a witness in the instant case. Arvind

Prasad got the information of Chanchal Kumari's death from his

relatives who used to live in Chandi village.

8.ii. In Para-10 of her cross-examination, she

stated that when she reached her daughter's home, the police

were already there and she did not know who informed the

police about the occurrence. The police had got the information

verbally. In Para-12 she stated that the police took her thumb

impression on a blank page and in Para-17 she further stated

that her daughter did not commit suicide but rather her death

was homicidal.

9. PW-6 is Chandrauday Prakash who was the Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

Investigating Officer in the instant case. He stated in his

examination-in-chief that on 21.01.2021 he was posted as Sub

Inspector at Chandi P. S. and on that day the informant gave a

written application alleging the murder of her daughter and on

the basis of this written application, an FIR was registered. He

further stated that the inquest report of the deceased was

prepared by Shyamsundari Devi, Sub Inspector Chandi. In Para-

5 of his examination-in-chief he stated that he arrested the

accused person namely Sudhir Kumar who was present at the

place of occurrence. He further stated that he investigated the

place of occurrence on the date of occurrence itself. The dead

body of the deceased was found on a bed at the second floor of

her house where she used to live with her husband and mother-

in-law. The house was situated at a distance of 500m east from

the Chandi P. S. The house belonged to one Surendra Prasad. In

Para-15 of his examination-in-chief he stated that the

postmortem report of the deceased was noted in the case diary

on 07.02.2021. In Para-17 he stated that the Sub-Divisional

Police Officer, Hilsa believed the alleged occurrence to be true

and in Para-19 he stated that the Superintendent of the Police,

Nalanda also believed that the incident was true.

9.i. In Para-26 of his cross-examination he stated Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

that a clear postmortem report was not received by the police. In

Para-27 he stated that they did not find any marks of violence at

the place of occurrence and the bed where the dead body was

found was not in an unkempt condition. In Para-31 he stated that

he did not record the statement of any eye-witness in the instant

case. He further stated that he did not record the statement of

any person who lived nearby the deceased and accused and he

did not record the reasons for omitting to do so. In Para-33 he

further stated that he did not investigate about the cause of the

occurrence. He did not investigate on the allegation of the

informant that the accused used to physically assault the

deceased. In Para-35 he further stated that the deceased used to

live with her niece but the police did not record the statement of

the niece and he did not record the reasons for not doing so. In

Para-37 he stated that he did not submit the viscera report and

that he could not say what was the cause of the death.

10. PW-7 Sanjeev Kumar is the Medical Officer

in the instant case. He stated in his examination-in-chief that on

21.01.2021 he was posted as Medical Officer at the Sadar

Hospital, Biharsharif. On that day he along with one Dr.

Mahendra Kumar did the examination of the dead body of

Chanchal Kumari. The examination revealed as follows:

Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

External examination- Liquefied bloody discharge from mouth and nose. Bruise mark below right lower eye lid and over lateral aspect of left eye blow. On Dissection- Head- skull bone intact. Brain congested.

Neck- NAD.

Thorax- Ribs- Intact, Lungs- Intact and congested.

Heart- Both chamber full with blood. Abdomen- Stomach- Digested food material present. Other viscera organs are intact and congested.

U. Bladder - Empty.

Uterus - Small.

Viscera was preserved and opinion reserved till chemical report from FSL Patna available. Time elapsed since death within 06 to 36 hours.

This Postmortem. report has typed by Data Entry Operator Aatish Kumar on dictation of Dr. Mahendra Kumar and me. The Signature of Mahendra Kumar and me is on Postmortem report.

10.i. In Para-2 of his cross-examination he stated

that he did not give a clear opinion as to whether the death of

Chanchal Kumari was homicidal or suicidal. He further stated

that he did not get any findings with respect to the viscera

report. In Para-6 he stated that during the postmortem there was

no tape-recording of the findings.

Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

Findings of the Trial Court:

11. The learned trial Court after analyzing the

evidences on the record found that out of the seven witnesses

none of them were an eye-witness to the alleged occurrence.

Further, PW-2, PW-3 and PW- 4 have been declared hostile by

the prosecution as they stated that they denied having any

information about the alleged occurrence. PW-1 Sarvesh Kumar

supported the incident in his examination-in-chief but in cross-

examination he said that he did not see the incident taking place.

PW-2 Suman Kumari is also not an eye witness of the incident,

because Shyamsundari Devi came to her to tell her that

Chanchal Kumari has died. Similarly, PW-4 Pankaj Kumar

stated that he came to know on the next day of the incident that

Chanchal Kumari is dead. PW-5 Lalti Devi, who is herself the

complainant in this case, has supported the incident in her sworn

statement. She stated that on reaching the place of occurrence

she saw her daughter was lying dead but she was not an eye-

witness to the alleged occurrence.

11.i. She further stated that she filed the case on

the basis of suspicion. Thus, based on the statements of the

prosecution witnesses, the allegations leveled against the

accused seemed doubtful. No eyewitness has been testified in Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

the entire investigation. No investigation or reason has been

written on the point of the cause of murder. Thus, the cause of

death has not been clear even from the evidence of this witness.

11.ii. The trial Court further held that PW-7 who

was the medical officer also did not give any clear opinion on

whether the death of the deceased Chanchal Kumari was

homicidal or suicidal. He did not say in his evidence how the

deceased died. Thus, it is not clear from the evidence of all these

witnesses presented by the prosecution that the deceased died 19

years after her marriage and how she died is not known till date.

The evidence of these witnesses could not prove the place of

incident, time of incident and cause of incident. Therefore, from

the available evidence the trial Court found the case to be true

but the involvement of the accused person in this case appeared

doubtful, since the prosecution failed to prove the allegations

leveled against the accused person beyond all reasonable doubts

and on the basis of available evidence on record, it appeared

appropriate and just to give the benefit of doubts to the accused

and acquit him from the charges leveled against him.

Submissions on behalf of the Appellant:

12. The Learned counsel for the appellant has

assailed the impugned judgment saying that the judgment is Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

based on mere conjectures and surmises and is against the

materials available on the record. Learned trial Court failed to

consider and appreciate the prosecution witnesses who have

fully supported the prosecution case. The evidence on record

does not support the finding arrived at.

12.i. Learned counsel for the appellant further

submitted that viscera of the deceased was sent to the Forensic

Science Laboratory (referred to as 'FSL') and FSL report had

been received, but the trial Court delivered its judgment without

considering the FSL report. He further submitted that the trial

Court did not carefully examine the statements of the ocular

witnesses who saw the injured face of the deceased and the

bruise marks on the accused-respondent's face. The learned

counsel further submitted that some indispensable witnesses

were not brought on record by the police and neither did the trial

Court summon them. Dr. Mahendra Prasad who was a member

of the medical board who has prepared the postmortem report

and Dr. Anil Kumar who prepared the injury investigation report

of the accused/respondent no. 2 were not summoned by the trial

Court.

12.ii. The learned counsel further submitted that

in the absence of eye-witnesses to the alleged occurrence, these Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

witnesses could have explained the cause of death of the

deceased. He further submitted that the occurrence took place

on 21.01.2021 and the FIR was registered on the same day. As

per Para-3 of the case diary, the police noted that when they

reached at the place of occurrence they found the deceased lying

dead on the bed and there were injury marks on her face. The

accused-respondent tried to hide the body of the deceased and

the police apprehended him on the place of occurrence itself.

Despite this the trial Court did not carefully examine any

witnesses in order to ascertain the true chain of circumstances

which led to the death of the deceased.

12.iii. Learned counsel further submitted that the

trial Court did not ask the accused any questions with respect to

the wounds on his face. PW-2 and PW-3 were neighbors of the

deceased and they had seen the accused-respondent next to the

deceased's dead body. He further submitted that in their

statement to the police they described that the marks on the

accused/respondent's face seemed like scratches caused by

finger nails. They also stated before the police that there were

several injuries on the face of the deceased.

12.iv. Learned counsel next submitted that the

trial Court did not draw the attention of PW-6, the I.O. in the Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

present case to Para-11, 23 and 24 of the case diary which

consists of the previous statements of PW-2 and PW-3 where

they described the place of occurrence right after the alleged

occurrence took place. However, on perusal of the statement of

the I.O. recorded by the trial Court we find that the trial Court

failed to take note of the previous statements made by the PW-2

and PW-3. The counsel further submitted that the judgment of

the learned trial Court acquitting respondent no. 2 of the charges

is bad and vitiated by grave illegality which has resulted in

gross miscarriage of justice for the appellant. The trial Court

failed to apply its judicial mind and the judgment was passed in

a mechanical manner and the same is liable to be interfered

with.

12.v. It is submitted that the death had taken

place within the four corners of the house of the appellant, it is

not his case that he was not residing in the said house with the

deceased, in such circumstances Section 106 of the Indian

Evidence Act (now Section 109 Bhartiya Sakshya Adhiniyam

2023) would be attracted.

Submissions on behalf of the Respondent and

State:

13. The learned counsel for respondent no. 2 has Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

vehemently opposed the petition of appeal. He has submitted

that the investigating officer and the medical officer could not

ascertain the cause of death of the deceased. There are no eye

witnesses of the alleged occurrence. He next submits that there

is no evidence that points towards the guilt of the

accused/respondent no.2. The trial Court rightly acquitted the

accused respondent no.2 by giving him the benefit of doubt.

13.i. The learned APP for the State contended

that remanding the matter back to the learned Trial Court for de

novo trial would not be in the interest of justice. He next

submits that the trial Court has rightly acquitted the respondent

no. 2 as the prosecution has failed to prove their case beyond all

reasonable doubts, so it would not be a fit case to interfere in the

findings of the trial Court.

Consideration:

14. We have considered the submissions made by

learned counsels appearing for the parties, perused the judgment

impugned in the present appeal and re-appreciated the evidence

on record in the light of grounds taken in the present appeal

preferred against the verdict of acquittal passed by learned trial

Court. The accused-respondent is the husband of the deceased.

Chanchal Kumari, the daughter of informant had died an Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

unfortunate death after 18-20 years of her marriage with

respondent no. 2 Sudhir Kumar. This is admitted fact that

deceased and respondent No.2 Sudhir Kumar were married.

15. The prosecution side produced PW-1 Sarvesh

Kumar, who is the brother of the deceased, PW-2 Suman

Kumari is the owner of the house in which the deceased and the

accused lived in Chandi. PW-2, 3 and 4 turned hostile as they

denied having any information about the alleged occurrence.

PW-5 is the informant and mother of the deceased who had

named the accused/respondent in the FIR. PW-6 is the I.O. in

the present case and PW-7 is the Medical Officer who was a

member of the medical board which conducted postmortem

examination on dead body of the deceased on 21.01.2021. He

conducted the postmortem examination along with Dr.

Mahendra Kumar and the postmortem report bears the

signatures of both the doctors. The postmortem report is marked

as Ext. 7.

16. Exhibit-7 which is the postmortem report

clearly states that there were bruise marks below the right lower

eye lid and on the lateral aspect of the left eyebrow, but PW-7,

the medical officer failed to explain the injuries and instead said

that the cause of death could not be ascertained. It is also seen Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

that since the cause of death could not be ascertained by the

medical officer, the viscera was preserved till the FSL report

was obtained.

17. The FSL report dated 29.12.2021 was not

exhibited for examination even when the report was available

with the prosecution. It is also observed that the trial Court

failed to summon Dr. Mahendra Prasad who was a part of the

medical board which conducted the postmortem of the

deceased. He was a material witness who could have given

some information on the cause of death of the deceased.

18. The trial Court appears to have committed

serious fallacies in the examination of prosecution witnesses.

The I.O. had found during the investigation that the accused-

respondent had injuries on his face and for this an injury

investigation report was submitted by the Primary Health

Centre, Chandi. The report highlighted the following:

1. Abrasion of 1/2'' x 1/8'' on his left side cheek

2. Abrasions of 1/2'' x 1/8'' on his left side cheek

3. Abrasion of 1/4'' x 1/8'' on his left side cheek.

Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

4. A lacerated wound 1/4" x 1/8" skin deep on left right finger.

Nature of injury- Simple

Weapons used-Hard & Blunt substance

19. However, the trial Court did not examine Dr.

Anil Kumar, the doctor who prepared this injury report and

neither did the trial Court ask the accused any questions with

respect to these wounds. Also, the trial Court did not undertake

any process or step to procure the presence of Dr. Anil Kumar,

the doctor who prepared the injury report. PW-2 and PW-3 were

neighbors of the deceased and they had seen the accused-

respondent next to the deceased's dead body. In their statement

to the police they described that the marks on the

accused/respondent's face seemed like scratches caused by

finger nails. They also stated before the police that there were

several injuries on the face of the deceased. While PW-2 and

PW-3 were declared hostile by the prosecution, we are surprised

that the prosecution/trial Court did not draw the attention of

PW-2 and PW-3 towards their previous statements made before

the police which were recorded in Para 11, 23 and 24 of the case

diary and then the writings in the case diary could not be used to

contradict these witnesses through the I.O. where they described

the place of occurrence right after the alleged occurrence took Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

place.

20. Since, in the present case there is no eye-

witnesses, the statements of these witnesses as to circumstances

prevailing right after the occurrence are relevant under Section 7

of the Indian Evidence Act in order to prove the prosecution

case. However, on perusal of the statement of the I.O. recorded

by the trial Court we find that the trial Court was not vigilant to

take note of the previous statements made by the PW-2 and PW-

3.

21. We further note that on questioning by the

trial Court, PW-7 stated in Para-10 of his examination that the

liquefied bloody discharge from the deceased's mouth and nose

coupled with the bruise marks could be caused by asphyxia and

it was possible that it was a case of smothering. In Para- 11 of

his examination by the trial Court, PW-7 stated that congestion

of lungs and brain was not found in case of death under normal

circumstances. As per the postmortem report however, there was

congestion of the brain and lungs of the deceased. It was

possible that the victim was prevented from inhaling or

breathing through any means. Since the learned trial Court was

questioning the witness in exercise of its powers under Section Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

165 of the Indian Evidence Act, we believe that the Court

should have been more vigilant in putting the right questions to

PW-7 in order to ascertain the true cause of the death of the

deceased. This we say because the cause of the death was not

ascertained by the medical officer but the same was not

corroborated by the postmortem report and the questions which

the trial Court put to the doctor indicated a homicidal case.

There was no finding by the trial Court with respect to the cause

of death as mentioned in the postmortem report and the

depositions of the witnesses.

22. The trial Court in exercise of its powers

under Section 313 of Cr.P.C. did not ask the accused-respondent

relevant questions in order to arrive at the final verdict. The

learned trial Judge did not ask him about how he got the injuries

on his face and neither did he ask the accused-respondent how

did his wife die since he was present at the place of occurrence.

23. The proper compliance of Section 313 of

Cr.P.C. has not been done and only a mere mention of Section

313 of Cr.P.C. has been done. Considering the provision of

Section 313 of the Cr.P.C., this provision has a purpose of

empowering the Court to examine the accused to meet the Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

requirement of the principle of natural justice and the accused

on the basis of this provision, may be asked to furnish some

explanation as regards the incriminating circumstances

associated against him and the Court must take note of such

explanation. The provision of Section 313 is to establish a direct

dialogue between the Court and the accused and a proper

methodology is to be adopted by the Court for recording the

statement of the accused to by throwing light upon the

incriminating circumstances and evidence and seek an

explanation of the accused person. If the opportunity of

examination under Section 313 is given to the accused, and is

not done in an accurate manner, it may result in imperfect

appreciation of evidence.

24. In Indra Kunwar v. State of Chhattishgarh

reported in 2023 SCC OnLine SC 1364, their Lordships held

that the intent of the provision of Section 313 Cr.P.C is to

establish a dialogue between the Court and the accused. The

process aids the Court in arriving at a final verdict. We note that

in the instant case, there were lapses on the part of prosecution

to establish the cause of death. At the same time we also find

that the trial Court did not exercise its power under Section 313

to put forth the correct set of questions which would help the Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

court to arrive at the conclusion as to how the deceased died.

The trial Court was mechanical in its approach in putting

questions to the accused.

25. In Indra Kunwar (supra) the Apex Court

evolved principles to be followed while framing questions under

Section 313 of the Cr.P.C. examination which reads as follows:-

35. On perusal of various judgments rendered by this Court reveals the following principles, as evolved overtime when construing such statements.

35.1. The object, evident from the Section itself, is to enable the accused to themselves explain any circumstances appearing in the evidence against them.

35.2. The intent is to establish a dialogue between the Court and the accused. The process benefits of the accused and aids the Court in arriving at a final verdict.

35.3. The process enshrined is not a matter of procedural formality but is based on the cardinal principles of natural justice i.e. audi alterum partem.

35.4. The ultimate test when concern with the complaints of the section is to inquire and ensure whether the accused got the opportunity to say his piece.

35.5. In such a statement, the accused may or may not admit involvement or any incriminating circumstance or may even Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

offer an alternative version of events or interpretations. The accused may not be put to prejudice to any omission or inadequate questioning.

35.6. The right to remain silent or any answer to question which may be false shall not be used to his determent being the sole reason.

35.7. This statement cannot found the sole basis of conviction and is neither a substance to or a substitute piece of evidence. It does not discharge but reduces the prosecution burden of leading evidence to prove its case. They are to be used to examine the veracity of the prosecution's case.

35.8. This statement is to be read as a whole. One part cannot be read in isolation.

35.9. Such a statement, as not on oath, does not qualify as a piece of evidence under Section 3 of Indian Evidence Act, 1872, however, the inculpatory aspect as may be borne from the statement may be used to lend credence to the case of the prosecution.

35.10. The circumstances not put to the accused while rendering his statement under Section R to be excluded from consideration as no opportunity has been offered to him to explain them.

35.11. The Court is obligated to put, in the form of questions, all incriminating circumstances to the accused so as to give him an opportunity to articulate his Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

defense. The defense so articulated must be carefully scrutinized and considered.

35.12. Non-compliance with the section may cause to the prejudice to the accused and may impede the process of arriving at a fair consideration.

(emphasis applied)

26. In Nar Singh v. State of Haryana, (2015) 1

SCC 496, the Hon'ble Supreme Court was considering the

question whether the appellate court can direct a retrial if all the

relevant questions are not put to the accused by the trial court as

required under Section 313 Cr.P.C. The Hon'ble Supreme Court

answered the question in the affirmative, holding that the

appellate court may direct a retrial in such circumstances from

the stage of questioning the accused because non-compliance of

Section 313 Cr.P.C had caused prejudice to the accused:

"30.3. If the appellate court is of the opinion that non-compliance with the provisions of Section 313 Cr.P.C has occasioned or is likely to have occasioned prejudice to the accused, the appellate court may direct retrial from the stage of recording the statements of the accused from the point where the irregularity occurred, that is, from the stage of questioning the accused under Section 313 Cr.P.C and the trial Judge may be directed to examine the accused afresh and defence witness, if any, and dispose of the matter Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

afresh."

27. The trial Court failed to summon Dr. Anil

Kumar who was the doctor at the Primary Health Centre,

Chandi as to the injury report which enlisted the injuries on the

face of the accused-respondent. PW-5 stated in her examination-

in-chief that she got the information of her daughter's death

from one Arvind Prasad. However, the trial Court did not

summon this person as well to examine him. These witnesses

are material witnesses in the present case and the omission to

examine them has resulted in gross injustice to the prosecution.

The trial Court also erred in not examining Dr. Mahendra

Kumar who had prepared the postmortem report as he could

have given information as to the cause of death of the deceased.

The submission of the learned counsel for the

informant/appellant is that the death of Chanchal Kumari was

caused due to smothering of her face by the accused-respondent

is supported by the postmortem report which stated that there

were bruise marks on the deceased's eyes and by the injury

investigation report which stated that there were abrasion marks

on the accused-respondent's face as well. It indicates resistance

offered by the deceased right before succumbing to

asphyxiation. The postmortem report (Exhibit-7) also mentions Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

that the brain and lungs of the deceased were congested which

further indicate asphyxia.

28. In light of the facts which appear before us

and the gross negligence shown by the prosecution as well as

the trial Court, we believe that there has been several lapses on

the part of the prosecution in bringing forth the correct chain of

events leading to the death of the deceased and by the trial Court

for not taking steps to reach a final verdict. The unnatural death

of the deceased after 18-20 years of her marriage to the accused-

respondent has not been explained. The medical officer and the

I.O. had failed to ascertain the cause of death especially in light

of the injuries found on the deceased's face and the accused-

respondent's face. Further, some indispensable witnesses such

as Dr. Mahendra Prasad and Dr. Anil Kumar, who examined the

accused-respondent have not been summoned by the trial Court

to record their statements.

29. In a recent judgment in the case of Nasib

Singh v. State of Punjab, (2022) 2 SCC 89 the Apex Court held

as follows:

The principles that emerge from the decisions of this Court on retrial can be Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

formulated as under:

(i) The Appellate Court may direct a retrial only in 'exceptional' circumstances to avert a miscarriage of justice;

(ii) Mere lapses in the investigation are not sufficient to warrant a direction for retrial.

Only if the lapses are so grave so as to prejudice the rights of the parties, can a retrial be directed;

(iii)A determination of whether a 'shoddy' investigation/trial has prejudiced the party, must be based on the facts of each case pursuant to a thorough reading of the evidence;

(iv)It is not sufficient if the accused/ prosecution makes a facial argument that there has been a miscarriage of justice warranting a retrial. It is incumbent on the Appellant Court directing a retrial to provide a reasoned order on the nature of the miscarriage of justice caused with reference to the evidence and investigatory process;

(v) If a matter is directed for re-trial, the evidence and record of the previous trial is completely wiped out; and

(vi) The following are some instances, not intended to be exhaustive, of when the Court could order a retrial on the ground of miscarriage of justice:

a) The trial court has proceeded with the trial in the absence of jurisdiction; b) The trial has been vitiated by an illegality or irregularity based on a misconception of Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

the nature of the proceedings; and c) The prosecutor has been disabled or prevented from adducing evidence as regards the nature of the charge, resulting in the trial being rendered a farce, sham or charade.

30. In the case of Issac v. Ronald Cheriyan,

(2018) 2 SCC 278 the Hon'ble Supreme Court held that:

"14. In appeal against acquittal, in exceptional circumstances, the High Court may set aside the order of acquittal even at the instance of private parties, though the State may not have thought it fit for appeal. But it is to be emphasised that this jurisdiction is to be exercised only in exceptional circumstances when there is glaring defect in the conduct of trial which has materially affected the trial or caused prejudice. In the present case... The High Court further observed that the fingerprint expert who prepared Ext. P-8 ought to have been examined and other circumstances emerging out of evidence ought to have been examined by the trial court. The High Court further observed that because of the omission to frame the charges under Section 34 IPC, in spite of framing the issue of common intention, the trial court has not examined the evidence in proper perspective, which according to the High Court has materially affected the trial which is called for retrial. The discretion exercised by the High Court under Section 386(a) Cr.P.C directing retrial with certain directions cannot be said to be erroneous warranting interference."

Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

31. In the case of Ajay Kumar Ghoshal v. State

of Bihar, (2017) 12 SCC 699, the Hon'ble Supreme Court had

stated that:

"Though the word "retrial" is used under Section 386(b)(i) CrPC, the powers conferred by this clause is to be exercised only in exceptional cases, where the appellate court is satisfied that the omission or irregularity has occasioned in failure of justice. The circumstances that should exist for warranting a retrial must be such that where the trial was undertaken by the court having no jurisdiction, or trial was vitiated by serious illegality or irregularity on account of the misconception of nature of proceedings. An order for retrial may be passed in cases where the original trial has not been satisfactory for some particular reasons such as wrong admission or wrong rejection of evidences or the court refused to hear certain witnesses who were supposed to be heard."

32. At the outset, it would be imperative to

mention 427(a) of the Bharatiya Nagrik Suraksha Sanhita, 2023

(Section 386 (a) Cr.P.C, since repealed) which reads as under:

"427. After perusing such record and hearing the appellant or his advocate, if he appears, and the Public Prosecutor if he appears, and in case of an appeal under section 418 or section 419, the accused, if he appears, the Appellate Court may, if it considers that there is no sufficient ground Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

for interfering, dismiss the appeal, or may

--

(a) in an appeal from an order or acquittal, reverse such order and direct that further inquiry be made, or that the accused be re-

tried or committed for trial, as the case may be, or find him guilty and pass sentence on him according to law;"

In light of the powers conferred on the appellate

court under Section 427(a) of the Bharatiya Nagrik Suraksha

Sanhita, 2023 we now come to the merits of the present case.

33. In the instant case, we find that the trial Court

did not examine some indispensable witnesses who could have

helped the Court in arriving at the conclusion as to the

occurrence of the death of the deceased. We note that the failure

to issue summons to the important witnesses and their non-

examination by the Court has seriously impaired the right of the

appellant to arrive at the truth of her daughter's unnatural death.

Despite their being ocular evidences of injury marks on both the

deceased and the accused-respondent the trial Court turned a

blind eye to the same and also failed to ascertain the cause of

death. Further, the trial Court should have drawn the attention of

the I.O. to the statements made by PW-2, 3 and 4 before the

police for contradicting his statement made in Para-27 of his

cross-examination that there were no marks of violence at the Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

place of occurrence. The entire trial was conducted in a

mechanical manner and the trial Judge did not apply his

judicious mind to ask the right questions to the witnesses and

the accused. Although the trial Court is not duty-bound to ask

questions to the witnesses, when it does ask, it should ask the

right questions which could help in ascertaining the correct

chain of circumstances.

34. We note that there have been serious lapses

in the trial of the accused/respondent no. 2. These lapses have

resulted in miscarriage of justice for the appellant as she has

been devoid of the knowledge as to how her daughter was

killed. The gravity of injustice is evident from the ocular and

documentary evidences indicating that there was injuries on the

face of the deceased below the right eyelid and on the lateral

aspect on the left eyebrow. Further there were injuries of

abrasions on the face of the deceased. The accused-respondent

was found next to the dead body by the police and people living

nearby. Three important witnesses were also not summoned by

the trial Court and not even brought on record by the I.O. The

callous and mechanical approach of the trial Court in not

applying its judicial mind to the present case make it one of the

rarest cases which we believe should be remanded back for trial. Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

The cause of the death has not been ascertained by the

prosecution or by the trial Court and thus the appellant is left to

the mercy of the Court to get justice. Thus, we are of the view

that this case is a fit case for ordering a retrial.

35. We, therefore, have no hesitation in setting

aside the judgment and order dated 23.02.2024 passed by the

learned Additional Sessions Judge-1, Hilsa (Nalanda) in

Sessions Trial No. 441 of 2021 arising out of Chandi P.S. Case

No. 32 of 2021 against the appellant and directing for a de novo

trial. The impugned judgment and order are accordingly set

aside.

36. The respondent no. 2 is directed to surrender

before the trial Court within four weeks from the date of this

order, failing which the learned trial Court below shall take

coercive steps to procure his appearance and the Superintendent

of Police, Nalanda shall execute the order of the learned trial

Court without any delay. The trial Court is directed to conclude

the trial expediently after the procurement of attendance of the

respondent no.2. In case of surrender within the prescribed

period as mentioned above, the learned trial Court shall release

the respondent no. 2 on furnishing bail bond to the satisfaction Patna High Court CR. APP (DB) No.962 of 2024 dt.24-02-2025

of the learned trial Court.

37. Let a copy of the judgment be communicated

to the learned trial Court and the records of the trial Court be

sent back.

(Rajeev Ranjan Prasad, J)

( Ramesh Chand Malviya, J)

Brajesh Kumar/-

AFR/NAFR                         AFR
CAV DATE                         N/A
Uploading Date                03.03.2025
Transmission Date             03.03.2025
 

 
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