Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Yadav vs The State Of Bihar
2025 Latest Caselaw 1185 Patna

Citation : 2025 Latest Caselaw 1185 Patna
Judgement Date : 16 January, 2025

Patna High Court

Sunil Yadav vs The State Of Bihar on 16 January, 2025

Author: Alok Kumar Pandey
Bench: Alok Kumar Pandey
    IN THE HIGH COURT OF JUDICATURE AT PATNA
               CRIMINAL APPEAL (DB) No.1145 of 2018
   Arising Out of PS. Case No.-31 Year-2010 Thana- ASHTHAWAN District- Nalanda
======================================================
Ranjay Yadav Son of Late Ghutaru Yadav, Resident of Village- Sakarawan,
P.S.- Asthawan, District- Nalanda.

                                                               ... ... Appellant/s
                                    Versus
The State Of Bihar

                                             ... ... Respondent/s
======================================================
                          with
           CRIMINAL APPEAL (DB) No. 1119 of 2018
   Arising Out of PS. Case No.-31 Year-2010 Thana- ASHTHAWAN District- Nalanda
======================================================
Sunil Yadav S/o Late Ghafru Yadav, R/o Vill.- Sakrawan, P.S.- Asthawan,
District- Nalanda.

                                                               ... ... Appellant/s
                                    Versus
The State Of Bihar

                                          ... ... Respondent/s
======================================================
Appearance :
(In CRIMINAL APPEAL (DB) No. 1145 of 2018)
For the Appellant  :      Mr. Y.V. Giri, Senior Advocate
                          Mr. Pranav Kumar, Advocate
                          Ms. Shrishti Singh, Advocate
For the State      :      Mr. Sujit Kumar Singh, APP
(In CRIMINAL APPEAL (DB) No. 1119 of 2018)
For the Appellant  :      Kumari Sujata Sinha, Advocate
For the State      :      Mr. Sujit Kumar Singh, APP
======================================================
CORAM: HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI
        and
        HONOURABLE MR. JUSTICE ALOK KUMAR PANDEY
ORAL JUDGMENT
(Per: HONOURABLE MR. JUSTICE VIPUL M. PANCHOLI)

 Date : 16-01-2025

              Heard Mr. Y.V. Giri, learned Senior Advocate,

 assisted by Mr. Pranav Kumar for the appellant in Criminal

 Appeal (DB) No.1145 of 2018, Kumari Sujata Sinha, learned
 Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025
                                           2/20




         counsel for the appellant in Criminal Appeal (DB) No.1119 of

         2018 and Mr. Sujit Kumar Singh, learned Additional Public

         Prosecutor for the State.

                        2. Both the appeals are filed under Section 374(2) of

         the Code of Criminal Procedure, 1973 (hereinafter referred to as

         'the Code') against the judgment of conviction dated 10.08.2018

         and order of sentence dated 18.08.2018, passed by the court of

         learned Presiding Officer, F.T.C.-I, Nalanda, Biharsharif in

         Sessions Trial No.636/2010, arising out of Ashthawan P.S. Case

         No.31/2010, whereby the court has convicted the appellants for

         the offences punishable under Sections 302/34 of the Indian

         Penal Code as well as under Section 27 of the Arms Act and

         they have been sentenced to undergo R.I. for life and to pay a

         fine of Rs.20,000/- (Rs. Twenty Thousand only) for the offence

         punishable under Sections 302/34 of the Indian Penal Code and

         in default of payment of fine, the appellants have to undergo

         R.I. for a period of three years. The appellants are further

         sentenced to undergo R.I. for three years and to pay a fine of

         Rs.5,000/- (Rs. Five Thousand only) for the offence punishable

         under Section 27 of the Arms Act and in default of payment of

         fine, the appellants have to undergo R.I. for three months. Both

         the sentences have been directed to run concurrently.
 Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025
                                           3/20




                        3. As the common judgment of conviction and order

         of sentence is under challenge, learned counsels appearing for

         the parties jointly requested that both these appeals be heard

         together and be disposed of by common judgment. Hence, we

         have taken up both these appeals together for final disposal.

                        4. Mr. Y.V. Giri, learned Senior Counsel appearing in

         Criminal Appeal (DB) No.1145 of 2018 has contended that PW-

         6, Runi Devi is the informant, whose fardbeyan was recorded on

         06.04.2010

at 07:00 a.m. wherein she has mainly stated that her

father is Late Ramdhari Yadav and after her birth, the brother-

in-law of her father, i.e., her maternal uncle Saryug Yadav

adopted her when she was two years old as Saryug Yadav had

no child. She was married to Ram Uchit Yadav in Ali Nagar.

When she was 10-12 years old and unmarried, at that time the

four sons of her father's brother, namely, Ranjay Yadav, Sunil

Yadav, Anil Yadav and Ramjatan Yadav started pressurizing her

father Saryug Yadav to transfer all the land in the name of all of

them and they will take care of him. But when her father did not

listen to them, the above mentioned four nephews beat her

father and broke his leg for which a case of land dispute was

also filed which was decided in favour of her father by the

court. Her father and mother were threatened to be killed by the Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

above mentioned four nephews for not transferring the land to

them. Her father decided to sell all the property of Sakrawan

and settle down with her. About a day ago, a nephew of Arvind

Yadav from another gotiya fixed the price of the total

agricultural land at Rs. 2.5 lakh. When the four sons of late

Ghutar Yadav came to know about this, all the four brothers

threatened her father that if he sells the land, they will kill him.

Her father got scared and went and started living in Ali Nagar.

Four-five days ago, Arvind Yadav informed her father to register

his land and take the money. Thereafter her father came to

village Sakrawan and last night at 1 o' clock her father Saryug

Yadav and mother Leela Devi were shot dead while sleeping in

the house by the above four nephews of her father. The

informant claims that her father and mother have been murdered

by Ranjay Yadav, Sunil Yadav, Anil Yadav and Ramjatan Yadav

by shooting them so that their property could be usurped.

4.1. Learned Senior Counsel further submits that

after registration of the FIR on the basis of the aforesaid

fardbeyan, the Investigating Officer carried out the investigation

and thereafter filed charge-sheet against both these appellants

before the concerned Magistrate court. As the case was

exclusively triable by Court of Sessions, the learned Magistrate Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

committed the same to the concerned Sessions Court where the

same was registered as Sessions Trial No.636/2010.

4.2. It is thereafter contended that before the Trial

Court, the prosecution had examined 9 witnesses and also

produced certain documentary evidence. Thereafter further

statement of the accused under Section 313 of the Code came to

be recorded. The learned Trial Court thereafter passed the

common judgment of conviction and order of sentence against

which both the convicts have filed separate appeals.

4.3. Mr. Giri, learned Senior Counsel has assailed

the impugned judgment of conviction and order of sentence by

contending that the prosecution has projected PW-6, Runi Devi

as eye-witness however, from the deposition of the prosecution

witnesses, it can be said that PW-6 is not an eye-witness and she

was not present at the place of occurrence. It is further

submitted that there is no other eye-witness to the incident in

question and, therefore, the case of the prosecution rests on the

deposition of PW-6. It is further submitted that PW-8, Dr. Satish

Chandra Sinha, who had conducted post-mortem on the dead

body of the deceased, has said only about the post-mortem

conducted by him qua one of the deceased, i.e., Leela Devi.

However, there is no reference in his deposition with regard to Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

the post-mortem of another deceased, i.e., Saryug Yadav. It is

also contended that the prosecution has failed to produce the

inquest report of both the deceased. Similarly, post-mortem

reports of both the deceased are also not on record. Learned

Senior Counsel, therefore, contended that even the prosecution

has failed to establish that the death of Saryug Yadav was a

homicidal death. Mr. Giri, learned Senior Counsel would further

submit that there are major contradictions, improvement and

inconsistencies in the deposition of the prosecution witnesses. It

has been pointed out from the evidence that PW-5 and PW-9

have been declared hostile and they have not supported the case

of the prosecution.

4.4. Learned Senior Counsel further submits that

from the deposition given by PW-7, the Investigating Officer, it

is revealed that he reached at the place of occurrence at about

03:30 a.m. and thereafter the seizure list was prepared at 04:00

a.m. It has been pointed out from the record that the seizure list

was signed by PW-1 and PW-4. However, though the aforesaid

witnesses were present and signed the seizure list and as per the

deposition given by the aforesaid witnesses, they came to know

about the incident in question from Runi Devi at 11:00 p.m. of

05.04.2010 and 02:00 a.m. of 06.04.2010, the said witnesses did Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

not disclose the names of the assailants to the police officer who

was present at 03:30 a.m. It is further submitted that as per the

case of the informant, deceased Leela Devi was the maternal

aunt of informant Runi Devi and deceased Saryug Yadav was

the husband of Leela Devi. However, it is the case of the

informant that both the deceased adopted her when she was

aged about 2 years. However, the informant has failed to

produce the adoption deed before the court. The adoption deed

was also not produced by her before the Investigating Officer. It

has been pointed out that all the accused are nephews of

deceased Saryug Yadav. Thus, it appears that because of the land

dispute, the appellants/accused have falsely been implicated by

the informant. Learned Senior Counsel submits that even

otherwise also, the prosecution has failed to prove the case

against the accused beyond reasonable doubt and, therefore, the

Trial Court ought to have acquitted the appellants herein.

Learned Senior Advocate, therefore, urged that both these

appeals be allowed and the impugned judgment of conviction

and order of sentence be quashed and set aside.

5. Kumari Sujata Sinha, learned counsel appearing

for the appellant in Criminal Appeal (DB) No.1119 of 2018 has

adopted the submissions canvassed by Mr. Y.V. Giri, learned Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

Senior Counsel appearing in other appeal.

6. On the other hand, Mr. Sujit Kumar Singh,

learned Additional Public Prosecutor for the State has opposed

the present appeals. He would mainly contend that the informant

is an eye-witness to the incident in question and she has

specifically narrated about the manner in which the incident

took place and in fact she has identified the accused in lantern

light. It is further submitted that the prosecution has also proved

the motive on the part of the accused to kill both the deceased

and in fact the present is a case of double murder. The learned

Additional Public Prosecutor, therefore, contended that when

the prosecution has proved the case against the accused beyond

reasonable doubt, the Trial Court has not committed any error

while passing the impugned judgment of conviction and order

of sentence. He therefore, urged that both these appeals be

dismissed.

7. Having heard learned counsels appearing for the

parties and having gone through the Trial Court records, it

would emerge that fardbeyan of PW-6, Runi Devi came to be

recorded on 06.04.2010 at 07:00 a.m. If the said fardbeyan is

carefully seen, it is revealed that in the fardbeyan, the informant

has stated that her maternal aunt and maternal uncle were not Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

having any child. She was adopted by them when she was aged

about 2 years. She has also stated about the dispute with regard

to land between the accused, who are nephews of Saryug Yadav,

with the deceased. She has also stated that she got married and

her matrimonial house is at Ali Nagar. She has disclosed about

the altercation which took place between the deceased Saryug

Yadav as well as the accused with regard to the land and the

threats given by the accused. However, there is no reference in

the fardbeyan that she was present at the place of occurrence

during night hours at 01:00 a.m. when the alleged incident took

place.

7.1. Keeping in view the aforesaid fardbeyan, if the

deposition given by informant (PW-6) before the court is

carefully examined, she has, for the first time, deposed before

the court that at about 01:00 a.m. she was at her maternal house

(ek;ds) at Sakrawan and incident took place during night hours

when all the accused came at the house of Saryug Yadav and

opened fire in which bullet hit Saryug Yadav as well as Leela

Devi. Both the persons died at the spot. She has also narrated

about the motive on the part of the accused to kill both the

deceased. She has further stated in examination-in-chief that she

identified the accused in the lantern light.

Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

7.2. During cross-examination, PW-6 has stated that

her marriage was solemnized before 8-9 years from the date of

occurrence and thereafter she was residing at her matrimonial

house which is situated at a distance of about 8 kms from village

Sakrawan. She has further stated that she was adopted by

Saryug Yadav and the document was also prepared with regard

to the same. She has further stated that she was present at the

place of occurrence and nobody informed her about the incident.

On the date of incident in the morning, she came to Sakrawan.

However, quarrel did not take place on the date of incident

between her maternal aunt and uncle with the accused. She

further stated that she woke up after hearing the sound of firing

and she found blood oozing out from the body of her uncle

(ekSlk). However, she did not find any blood on the body of her

maternal aunt. She further stated that she could not see the blood

because she hurriedly rushed outside and thereafter she ran

away from the place of incident. However, she did not raise any

alarm. She has further stated that village people gathered at the

place of occurrence after hearing the sound of firing. However,

she ran away from the said place and did not return. She

returned in the morning at about 06:00-07:00 a.m. with other

persons of her family. In the meantime, police came to the place Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

of occurrence. Specific suggestion was put to the said witness

that she was not present at village Sakrawan which is at a

distance of 9-10 kms. away from Ali Nagar, the place at which

she was residing, however, she has denied the said suggestion.

8. At this stage, we would like to refer the deposition

given by PW-1, Ravindra Prasad Yadav who has signed the

seizure list. PW-1 has deposed that his statement was recorded

by the police and the police seized five empty cartridges of 315

bore and five pellets from the place of occurrence which were

lying near the dead body of both the deceased. The said seizure

list was signed by him as well as one Krishna Kumar Yadav.

8.1. During cross-examination, PW-1 has stated that

he is resident of Ali Nagar and the distance between Ali Nagar

and the place of occurrence is 9 kms. The said witness has

specifically admitted that incident did not take place in his

presence. At that time, he was at Ali Nagar. He further admits

that Runi Devi (informant) informed him about the names of the

accused. The said information was given by Runi Devi at 02:00

a.m. The said information was given by Runi Devi on telephone

which was made from the house of Virendra Yadav. The said

witness further admitted during cross-examination that blood

was fallen on cot and bed. He further states that blood was Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

found on the clothes of both the deceased. He has further

admitted that he remained at the place of occurrence for two

hours and the police officer also inquired from him at the place

of incident. He has further stated that prior to that, police also

inquired from Runi Devi.

9. PW-4, Krishna Kumar Yadav is also one of the

signatories of the seizure list. The said witness has also deposed

that the incident of murder took place in the night of 5/6 April

and he was informed by Runi Devi in this regard. The accused

always put pressure upon the deceased for the purpose of

grabbing the land. Darogaji seized five empty cartridges and

five pins from the place of occurrence. Darogaji also prepared

seizure list and he had signed the seizure list. This witness

claims to identify the accused persons.

9.1. The said witness has stated in his cross-

examination that he lives in Ali Nagar. Runi Devi informed him

on telephone about the murder at 11:00 p.m. The said witness

specifically admitted in his cross-examination that he reached

Sakrawan at 04:00 a.m. alongwith Ravindra Yadav, Ramuchit

Yadav, Ashok Yadav, Anil Yadav and Parvati Devi. He did not

see the murder with his own eyes and he has deposed regarding

the murder based on what he heard. Darogaji reached Sakrawan Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

at 02:00 a.m. Darogaji recorded his statement at 10:00-11:00

a.m. The statement of Runi Devi was recorded by Darogaji

firstly at 05:00-06:00 a.m. He had read the fardbeyan of Runi

Devi. The paper relating to empty cartridge was prepared at

11:00 a.m.

10. From the deposition given by PW-1 and PW-4, it

is revealed that both the witnesses are not the eye-witnesses to

the occurrence in question. PW-1 states that he came to know

about the incident and names of accused when PW-6

(informant) made telephone call at about 02:00 a.m. Further

PW-4 has stated that he came to know about the incident and the

names of assailants at about 11:00 p.m. from PW-6, Runi Devi.

We are of the view that there are major contradictions and

inconsistencies in the story put forward by the prosecution

witnesses. At this stage, we have also gone through the seizure

list (Ext.1), which is signed by PW-1 and PW-4. It is revealed

from the seizure list that the same was prepared at 04:00 a.m.

11. It would further reveal from the evidence led by

the prosecution that PW-5, Ramadin Yadav and PW-9,

Brindeshwari Yadav have not supported the case of the

prosecution and they have turned hostile. Further, PW-2, Sanjay

Sharma and PW-3, Binod Sharma are also not the eye-witnesses Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

to the incident in question and as per their deposition they have

signed the inquest report of both the deceased. However, it is

relevant to note that the prosecution has failed to produce the

inquest report of both the deceased.

12. PW-7, Vijay Kumar Singh is the Investigating

Officer who has carried out the investigation. The said witness

has stated that on 06.07.2010, he was posted in Ashthawan

police station. He had recorded the fardbeyan of Runi Devi. The

said fardbeyan has been signed by two witnesses, Krishna

Kumar and Sunil Kumar. The FIR was registered under Section

302 read with 34 of the Indian Penal Code as well as under

Section 27 of the Arms Act. He has further stated that he has

visited the place of occurrence and prepared the seizure list.

Witnesses, Ravindra Yadav and Bhushan Kumar Yadav have

signed the said seizure list. The said witness further deposed that

inquest report was also prepared by him in presence of two

independent witnesses. However, he has stated that the said

aspect is not mentioned in the case diary. He further deposed

that he reached at the place of occurrence at about 03:30 a.m. on

06.04.2010. He had recorded the fardbeyan of Runi Devi at

about 08:00 a.m. he inquired with the persons who reside near

the place of occurrence. He has further admitted that he did not Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

collect the blood from the place of occurrence and there is no

reference in seizure list. He did not prepare the seizure list with

regard to the clothes of the deceased. The said witness further

admitted that Runi Devi did not produce any document with

regard to her adoption by the deceased. The Investigating

Officer further admitted that Krishna Kumar did not disclose the

names of the accused.

13. PW-8, Dr. Satish Chandra Sinha has deposed that

on 06.04.2010, he was posted as Medical Officer at Sadar

Hospital, Biharsharif and he had conducted the post-mortem on

the dead body of late Leela Devi. He had found following

injuries on the person of the deceased:

External appearance:

(1) Rigor Mortise present in all four limbs;

( 2) Lacerated wound with inverted margin and charring surrounded by carbon dust size 2.5" x 3" x bone deep at left cheek;

(3) Lacerated wound over right cheek with everted margin, posterior auricular area with everted margin; (4) Right tempo parietal area with inverted margin; (5) Burn & congested ulcer over right shoulder. Anterior aspect:

On dissection: Lacerated wound passes to & to with loss of brain matter brain vessels & is meninges;

Thoracic Cavity - Intact;

Both hungs- pale, Heart - left chamber empty; Abdominal Cavity; Intact. All abdominal viscera like liver, spleen, kidney intact & pale. Stomach -intact contained 10 gram gastric juice.

Time elapsed since death - 6 to 36 hours.

Cause of death- In my opinion cause of death due to head injury and hemorrhage & shock produced by fire arms injuries.

14. After re-appreciating the entire evidence of the Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

prosecution witnesses and the documentary evidence produced

by the prosecution, it would reveal that the prosecution has

failed to produce inquest report of both the deceased. Similarly,

post-mortem reports of both the deceased are also not duly

exhibited. It is pertinent to note that PW-8 (doctor) has deposed

with regard to the post-mortem of deceased Leela Devi only and

there is no reference with regard to the post-mortem conducted

by the said witness on the dead body of deceased Saryug Yadav.

Thus, we are of the view that the prosecution has failed to prove

that death of Saryug Yadav was a homicidal death.

15. It would further reveal from the deposition given

by the prosecution witnesses that the prosecution has projected

PW-6 (informant) as eye-witness and there is no other eye-

witness to the incident in question. It is pertinent to note at this

stage that in the fardbeyan, Runi Devi has not stated that she has

seen the occurrence in question and she ran away from the place

as she was frightened. The said aspect has been stated by her

before the court while giving her deposition. She has narrated a

new story by stating that she heard the sound of firing and,

therefore, she woke up and found the blood oozing out from the

body of her maternal uncle (ekSlk) and thereafter she ran away

from the place and went to her matrimonial house at village Ali Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

Nagar situated at a distance of 9 kms. She has further

specifically admitted that she returned to the place of

occurrence, i.e., at village Sakrawan in the morning at about

07:00-08:00 a.m. with her family members and thereafter gave

her fardbeyan. We are of the view that there is an improvement

in the version given by PW-6 and there are major

inconsistencies in her deposition. It would further reveal from

the deposition given by PW-1, PW-4 and PW-7 that the

Investigating Officer reached at the place of occurrence at about

03:30 a.m. The seizure list was prepared by him at about 04:00

a.m., i.e., prior to registration of the FIR. The said seizure list

was signed by PW-1 and PW-4. Further from the deposition

given by PW-1, it transpires that the said witness has admitted

that he came to know about the incident in question from Runi

Devi at about 02:00 a.m. when she disclosed the names of the

assailants and informed him on telephone which was made from

the house of Virendra Yadav. Further, PW-4 has stated he came

to know about the incident from Runi Devi and she disclosed

the names of the assailants. It is pertinent to note that the

aforesaid witnesses have admitted that they remained present at

the place of occurrence after the police came at the said place

and it is the specific admission of the said witnesses that the Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

police inquired with them at the said place. The question,

therefore, arises for consideration that if the said witnesses were

aware about the names of the assailants, why names of the

accused were not disclosed to the police at the time of preparing

the seizure list as the police was already present at the place at

about 03:30 a.m. It is relevant to observe that the fardbeyan of

Runi Devi was recorded at 07:00 a.m. and as per her deposition,

the same was recorded when she returned from Ali Nagar to

village Sakrawan, i.e., the place of occurrence. It is the specific

case of the defence that the appellants are the nephews of

Saryug Yadav and the informant is the niece of Leela Devi and,

therefore, with a view to grab the land of the deceased, the

appellants have falsely been implicated. We are of the view that

the aforesaid defence taken by the appellants cannot be ruled

out. From the evidence led by the prosecution and more

particularly from the deposition given by PW-6, it can be said

that though PW-6 is not an eye-witness, she was projected as

eye-witness to the occurrence in question and time in lodging

the FIR was taken by the informant with a view to falsely

implicate the appellants.

16. It is also required to be observed at this stage

that PW-8 has deposed about the injury sustained by deceased Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

Leela Devi however, there is no reference in the deposition of

the said witness with regard to post-mortem conducted by him

qua another deceased, namely, Saryug Yadav. It is pertinent to

note that the prosecution has failed to prove the cause of death

of the another deceased Saryug Yadav as there is no evidence

led by the prosecution with regard to the death of the deceased

Saryug Yadav. The inquest report of both the deceased are also

not on record nor the post-mortem reports of the deceased were

produced by the prosecution.

17. Thus, looking to the aforesaid evidence led by

the prosecution, we are of the view that the prosecution has

failed to prove the case against the appellants beyond reasonable

doubt and, therefore, benefit of doubt is required to be given to

the appellants herein. We are, therefore, of the view that the

Trial Court has committed an error while passing the impugned

judgment of conviction and order of sentence against the

appellants. Hence, the same is required to be quashed and set

aside.

18. Accordingly, both these appeals stand allowed.

The impugned common judgment of conviction dated

10.08.2018 and order of sentence dated 18.08.2018, passed by

the Presiding Officer of F.T.C. No.-I, Nalanda, Biharsharif in Patna High Court CR. APP (DB) No.1145 of 2018 dt.16-01-2025

Sessions Trial No.636/2010, arising out of Ashthawan P.S. Case

No.31/2010, are hereby quashed and set aside. The appellants

are acquitted of the charges levelled against them by the learned

Trial Court.

18.1. Since both the appellants are in jail, they are

directed to be released from jail custody forthwith, if their

presence is not required in any other case.

(Vipul M. Pancholi, J.)

(Alok Kumar Pandey, J.)

Sanjay/-

AFR/NAFR                AFR
CAV DATE                NA
Uploading Date          21.01.2025
Transmission Date       21.01.2025
 

 
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