Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pappu Tanti @ Puplesh Kumar vs State Of Bihar
2025 Latest Caselaw 639 Patna

Citation : 2025 Latest Caselaw 639 Patna
Judgement Date : 16 July, 2025

Patna High Court

Pappu Tanti @ Puplesh Kumar vs State Of Bihar on 16 July, 2025

      IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CRIMINAL APPEAL (SJ) No.756 of 2008
 ======================================================
 Pappu Tanti @ Puplesh Kumar, Son of Chandra Tanti @ Chamak Lal Tanti.
 Resident of Village- Pakki Sarai, Police Station- Kahalgaon (Ghogha),
 District- Bhagalpur.

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

                                           ... ... Respondent/s
 ======================================================
 Appearance :
 For the Appellant/s     :      Mr. Dhanendra Chaubey, Advocate
 For the State           :      Mr. A. M. P. Mehta, APP
 ======================================================
CORAM: HONOURABLE MR. JUSTICE RAMESH CHAND MALVIYA
                      CAV JUDGMENT
  Date: 16.07.2025

                       Heard Mr. Dhanendra Chaubey, learned counsel

  for the appellant and Mr. A. M. P. Mehta, learned APP for the

  State.

                       2. This appeal has been filed under Section

  374(2) of the Code of Criminal Procedure Code, 1973

  (hereinafter refereed as 'Cr.PC') against the judgment and order

  of conviction dated 14.07.2008 and 18.07.2008 respectively

  passed by the learned Sessions Judge, Bhagalpur in Sessions

  Trial No. 742 of 1999, G.R. Case No. 243 of 1999 arising out of

  Kahalgaon (Ghogha) P.S. Case No. 34 of 1999 whereby and

  where under the appellant has been convicted for the offences

  punishable under Section 366(A) and 376 of the Indian Penal

  Code (hereinafter refereed as 'IPC') and sentencing him to
 Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025
                                            2/27




         undergo rigorous imprisonment for seven years and a fine of Rs.

         5,000/- and in default of payment of fine one year sentence the

         appellant would serve and rigorous imprisonment for ten years

         and a fine of Rs. 5,000/- and in default one year more

         imprisonment would serve by the appellant and both the

         sentences shall run currently.

                             3. The case of prosecution in brief is that on

         06.02.1999

at about 8.00 AM. the informant's niece namely

Poonam Kumari aged about 15 years went to school to take

Admit Card for the Matriculation Examination. When she did

not returned till 1.00 PM. her mother informed the informant.

The informant along with his Bhabhi went to school to search

her, but the school was closed. When they came in the market at

the shop of Pappu Tanti, where his brother Anand Tanti was

present at the shop who told Pappu has gone to Bhagalpur for

purchasing cosmetic goods for the shop. It was apprehended that

Pappu Tanti had kidnapped Poonam Kumari for the purpose of

marriage.

4. Further on the basis of the fardbeyan of the

informant, Kahalgaon (Ghogha) P.S. Case No. 34 of 1999 was

lodged against accused/appellant for the offence punishable

under Sections 366 (A) and 376 of the IPC. The Investigating Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

Officer recorded the statement of the injured after finding the

occurrence to be true, he submitted charge-sheet against

accused/appellant Pappu Tanti vide charge-sheet no. 160 of

1999 dated 30.06.1999 under Sections 366 (A) and 376 of the

IPC. Thereafter the cognizance was taken by the learned Chief

Judicial Magistrate, Bhagalpur and case was committed to the

Court of Sessions on 30.11.1999.

5. On behalf of the prosecution, altogether 7

witness were examined to substantiate the charges leveled

against the accused/appellant Pappu Tanti. Out of them, PW-1

Savitri Devi, PW-2 Rajendra Mandal, PW-3 Gayatri Devi

(mother of victim), PW-4 Kamleshwari Pd. Das (informant),

PW-5 Dr. Smt. Krishna Sinha, PW-6 Poonam Kumari (victim),

PW-7 Ganesh Mandal. On behalf of the defence two defence

witnesses were examined, they are DW-1 Kamleshwari Mandal,

and DW-2 Ramu Mandal

6. PW-1 in her examination-in-chief stated that

upon hearing commotion (hulla), she went to the house of

Poonam's mother. Upon inquiry, Poonam's mother informed her

that the girl (Poonam) had not returned home. She further stated

that people in the locality were discussing that Pappu Tanti had

allegedly eloped with Poonam. However, she categorically Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

stated that she does not recognize Pappu Tanti. In her cross-

examination, she stated that the occurrence took place at around

2:00 to 2:30 PM and approximately 8 to 10 people were present

at the house of Poonam's mother at that time. Further, she stated

that she had gone to Poonam's house with her husband. She

stated that she is unable to recall the exact month of the

occurrence but stated that the day was a Sunday.

7. PW-2 in his examination-in-chief stated that

the occurrence took place on 06.02.1999 at about 8:00 AM. He

stated that Poonam Kumari had gone to school in the morning

but did not return home. At around 2:00 PM, a commotion

("hulla") broke out in the village, and it was being said that

Pappu Tanti had eloped with Poonam Kumari. He further stated

that he went to the police station along with Poonam's mother,

where Kamleshwari Das, who is the paternal uncle of Poonam

Kumari, lodged the case. He stated that he does not recognize

the accused, Pappu Tanti.

7.i. In his cross-examination, he stated that the

hulla occurred at about 2:00 PM, though he could not name the

persons who raised it. He stated that his house is situated two

houses to the west of Poonam's house, and that there are other

houses located to its rear, east, and west. He further stated that Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

they reached the police station at around 9:45 PM, where police

recorded the statements of Poonam's mother, his wife (Savitri

Devi), and himself. He further stated that he had not gone to the

police station that day or that his statement was not recorded. He

further stated that on the date of occurrence, he had seen

Poonam going to school alone in the morning. However, he was

not aware whether the school was open or closed that day.

8. PW-3 in her examination-in-chief stated that

on 06.02.1999 her daughter Poonam Kumari had gone to school

at about 8:00 AM to collect her admit card but did not return

home until 2:00 PM. Thereafter, her brother-in-law went to the

school to search for Poonam but did not find her there. Upon

returning, Kamleshwari Das informed her that he had heard

commotion ("hulla") at the village chowk that Pappu Tanti had

eloped with Poonam Kumari. She along with Kamleshwari Das

then went to the house of Pappu Tanti to look for Poonam, but

no one was found at the premises. Subsequently, Kamleshwari

Das lodged a case at the police station. She further stated that

her statement was recorded by the police the same night at about

10:00 PM. She further stated that after about one month, her

daughter Poonam was found at Jagdishpur in the company of

the accused Pappu Tanti. Both of them were then taken to the Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

police station.

8.i. In her cross-examination, she stated that she

is educated up to class VII and Poonam had informed her before

going to school on the day of the occurrence and that Poonam

used to go and return from school alone. On that day, she herself

did not go out to search for Poonam. She also stated that her

husband resides in Bettiah. She denied the suggestion that there

was a hartal (strike) at the school that day and stated that admit

cards were indeed being distributed. She further stated that she

does not know who informed Kamleshwari Das about Pappu

Tanti's alleged involvement in the elopement. She denied that

Poonam was previously acquainted with Pappu Tanti. However,

she stated that Poonam used to visit the shop of Pappu Tanti

along with Kamleshwari Das. She had no knowledge regarding

any exchange of love letters between Pappu Tanti and Poonam

and denied the suggestion that she was concealing such facts

deliberately. She further affirmed that she had signed the

statement recorded by the police and stated that she had made

the statement that she had gone to the house of Pappu Tanti in

search of her daughter.

9. PW-4 in his examination-in-chief stated that

on 06.02.1999 at about 8 am, his niece Poonam Kumari, aged Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

15 years had gone to school to collect her admit card and when

she did not return by 2 pm, his sister-in-law, Gayatri, instructed

him to search for her. He first went to Sant High School, which

was closed, and then searched in the local vicinity. At Ghogha

Bazar, he was informed that Pappu Tanti was seen going

towards Bhagalpur with Poonam Kumari. He further stated that

he visited Pappu Tanti's shop and found his brother Anand Tanti,

who said that Pappu had gone to Bhagalpur to bring some

cosmatic articles for her shop. Upon visiting Pappu's house, he

did not find him there. At 9 pm on the same day, he lodged the

FIR at the police station, which he signed after the Sub-

Inspector recorded his statement (Exhibit 1).

9.i. He further stated that after about 20 to 25

days, Poonam Kumari was recovered by the police from the

house of Pappu Tanti's sister in Jagdishpur. He further stated

that when Poonam found school to be closed and on way to

return she was forcibly taken by Pappu Tanti and others in a

jeep, where she was administered some substance and her

mouth was tied. Poonam further told him that Pappu Tanti had

committed rape upon her and made her sign on a blank paper.

She was taken to Jagdishpur, where she was again administered

tablets and repeatedly raped.

Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

9.ii. In his cross-examination, he stated that he

runs a tailor shop from 7-8 am to 9 pm, located about 1.5 miles

from his house, and that the police station is about 14 miles

away. The search for Poonam involved several villagers and

lasted from 2 pm to 9 pm on that day. He last saw Poonam

before 8 am when she left for school. He admitted that he did

not accompany the police to Jagdishpur when Poonam was

recovered and did not recall the exact date of her recovery. He

also stated that he was present when Poonam narrated her ordeal

but had not disclosed this information prior to the present

testimony.

10. PW-5 in her examination-in-chief stated that

on 04.03.1999 she was posted at J.L.N.M.C.M, Bhagalpur as

R.S.O and that day she examined Poonam Kumari, daughter of

Sambhu Prasad Das of village- Amapur, P.S. Kahalgaon District

Bhagalpur and found following:-

"There was no evidence of external injury all over the body or examination of private part No injury on vulva or paremiom was found, pubic hair was present. There was no matting staining and no foreign hair was found. There was old tear on hymen. Introituis admitted two fingers. Uterus was anti verted, small and mobis. Vaginal swab was taken and sent for pathological examination for determination of presence of spermatozoa. Urin was sent in sealed vial for determination of HCG (whether Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

pregnant or not). Victim was sent to radiologist for determination of age by X-ray of pelvis and wrist."

10.i. She further stated that she receives both

reports and reports indicated that spermatozoa was not found

and existence of pregnancy could not be determined in absence

of pregnancy detention kit. After radio-logical test vide X-ray

No. 385 the age of the victim was determined below 18 years.

There was no positive finding of rape and it was difficult to

ascertain whether rape was committed or not. Hymen was torn

and tear was old in nature, suggestive of sexual intercourse in

the past. The medical report is in her pen and bear her signature,

marked Exhibit-2.

10.ii. In her cross-examination, she stated that

injury registered is maintained in her office. Preliminary injury

was recorded on bed-head ticket dated 04.03.1999. After receipt

of the pathological and x-ray report she incorporated everything

in injury register. She have not maintained the date of receipt of

pathological and x-ray report she have mention the date of

receipt of reports in the injury registered. X-ray plate is not

available before her today.

11. PW-6 in her examination-in-chief stated that

her parental home is situated in village Amapur, P.S. Kahalgaon, Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

District Bhagalpur. Her father's name is Sadhu Prasad. On

06.02.1999 at about 9:00 AM, she was returning to her house

from Sant High School, Ghogha. When she reached near an

orchard, she noticed a jeep stationed there. Two or three persons

forcibly took her into the jeep and brought her to Bhagalpur

Railway Station. She was administered a tablet that rendered her

unconscious and was subsequently taken by train to Danapur.

She was kept confined in a room for four days, during which

she was raped under threats and intimidation. She specifically

identified the accused, Pappu Tanti, as one of the persons

involved, and recognized him in Court. She further stated that

although she repeatedly pleaded with her captors to allow her to

return home, they threatened her. After four days in Danapur,

she was taken to Bhagalpur, once again under the effect of a

sedative. Her signature was forcibly taken on blank papers, and

she was taken to Bhagalpur Court, where her statement was

recorded. Thereafter, the accused took her to Jagdishpur and

kept her at the house of a relative for 4-5 days, where she was

subjected to repeated rape under drugs. Following a commotion

(hulla), the police rescued her and brought her before the

Magistrate, where her statement was recorded. She was also

medically examined and later returned to her parental home. Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

11.i. In her cross-examination, she initially stated

the incident occurred on a Sunday but later corrected herself,

saying it was a Saturday. She again stated that the day of

occurrence was Sunday but it was not in her mind so, she went

to school to collect her admit card but returned on finding the

school to be closed but she did not noticed whether the

watchman was present there or not and she also did not meet

anyone on the way to her school. She denied having any prior

relationship or interaction with the accused. She further stated

that before the day of alleged occurrence she used to seen Pappu

Tanti at her uncle's shop in the market. She stated that she had

not communicated with the accused/appellant prior to the

alleged occurrence. She also stated that there was never any

love affairs and exchange of love letters either 8 complete or 3

incomplete letters between her and accused. The defence

confronted her with several letters (Exhibits X to X/10)

purportedly written by her, and a photograph (Exhibit X/11)

allegedly showing her with the accused. She denied the

handwriting and signatures on the letters and asserted that

although the photograph contained her image, she had never

posed for a photograph with the accused. She rejected the

suggestion that the letters or the photograph were genuine or Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

indicative of a consensual relationship.

11.ii. She further stated that she was intoxicated

so she cannot state when she reached Bhagalpur station after

leaving Ghogha. She stated that when she regained

consciousness at about 2:00 PM and she was on the train and

Pappu Tanti was with her but she cannot mention which train it

was. She reached Danapur at around 6-7 PM. In Danapur, she

was kept in a dark room and subjected to repeated rape by the

accused, who allegedly bit her private parts with his nails. She

did not resist due to physical weakness. She stated there were 6-

7 rooms in the Danapur house but no other occupants. After 4-5

days, she was taken to Bhagalpur by train and reached around 6-

7 am. She then traveled by bus to Jagdishpur with the accused.

The road to Jagdishpur was busy and commercial in nature. She

was kept in a house near the road for 6-7 days, where 10-15

people were residing. The accused continued to sexually assault

her during this period. She was taken to Court once during this

stay. Eventually, after a hulla was raised, police arrived and

recovered her. Her statement was recorded before the Magistrate

and her medical examination was conducted on the same day.

12. PW-7 in his examination-in-chief stated that

the fardbeyan in the present case is in the handwriting and bears Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

the signature of P. Kant, Sub-Inspector, Ghogha Police Station,

and he identified the document, which was marked as Exhibit-3.

He further stated that the formal F.I.R. was prepared based on

the fardbeyan and is in the handwriting and under the signature

of A.S.I. Satyanand Singh, which he also recognized and was

marked as Exhibit-4. He further stated that he identified the

statement of Poonam Kumari under Section 164 Cr.P.C.,

recorded by Judicial Magistrate, Bhagalpur, as being in the

Magistrate's handwriting and under his signature, which was

marked as Exhibit-5.

12.i. In his cross-examination, he stated that he

had not worked directly with any of the aforementioned officers

and that the documents identified by him were not written in his

presence. He also stated that he did not know the contents of the

documents. He did not recall the exact duration of service of

those officers at Ghogha Police Station.

13. After closure of the prosecution evidence, the

appellant was examined under Section 313 of the Cr.P.C where

they claimed that the prosecution evidence is false and they are

innocent and have been falsely implicated in the present case.

14. DW-1 in his examination-in-chief, stated that

he is familiar with the persons mentioned in the affidavit, Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

specifically identifying Paplesh Kumar @ Pappu and Poonam

Kumari. He further stated that he knew Poonam Kumari, he

used to teach tuition to Poonam Kumari in the year 1998. He

further stated that he was acquainted with the handwriting of

Poonam Kumari and all the letters were written by Poonam

Kumari and identified all those letters in Court, which were

marked as Exhibit-2 to Exhibit-10. He further stated that he

identified the signature of Poonam Kumari on Vakalatnama,

which he marked as Exhibit-V. He also recognized the signature

of Paplesh Kumar on the affidavit, marked as Exhibit-C. He also

identified the signature of Poonam Kumari on a second

affidavit, which he marked as Exhibit-11. He further stated that

in the year 1968, Poonam Kumari was aged about 19 years. He

also stated that Pappu is present in the court and he is able to

recognize him.

14.i. In his cross-examination he stated that he

was brought to testify in Court by accused Pappu Kumar and his

statement was not recorded before police. He further stated that

he had been teaching tuition to children from 1967 to 2004,

primarily to students of classes 4 and 5, though he later clarified

that he also taught up to class 8. He stated that he cannot recall

the names of all the children he taught over the years. He further Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

stated that he is able to identify the children he taught by

examining their handwriting. He clarified that the age of

Poonam Kumari, as mentioned by him, was provided as an

estimate.

15. DW- 2 in his examination-in-chief stated that

the Vakalatnama filed in the name of Advocate Shailendra

Bihari Sharan bears the signature of the said advocate. He has

verified the handwriting and signature of Advocate Shailendra

Bihari Sharan and marked as Exhibit-D. He further stated that

an application dated 14.02.1999 was typed by Ashok Chandra

Das, typist. The application bears the initials of Shri Shailendra

Bihari Sharan, which the witness recognized and marked as

Exhibit-E. He further stated that he cannot tell the age of

Advocate Shailendra Bihari Sharan as mentioned in the

Vakalatnama.

16. Learned counsel for the appellant submits

that the impugned judgement of conviction and order of

sentence are not sustainable in the eye of law or on facts.

Learned trial Court has not applied its judicial mind and

erroneously passed the judgement of conviction and order of

sentence and from perusal of the evidences adduced on behalf of

the prosecution it is crystal clear that the prosecution's case is Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

false and fabricated.

16.i. He further submitted that Section 366-A of

the IPC is not applicable in the present case because the victim

(PW-6) was not minor at the time of occurrence. He submitted

that to prove the allegation of Section 366-A of the IPC victim

should be minor and forced or seduced to illicit intercourse. In

the present case there is no proof of forcible intercourse or

seduce to illicit intercourse which are appearing in the

deposition of PW-6. He further submitted regarding the prove of

age of the victim that no Medical Board was constituted for

determining her age. Mere statement about age cannot be the

ground of conviction under Section 366-A of the IPC.

16.ii. He further submitted that the appellant has

filed Matric pass certificate dated 30.09.1999 issued by Bihar

School Examination Board, Patna in I.A. No. 794 of 2009 in

this appeal as Annexure-1 in which the date of birth of PW-6

mentioned 15.01.1980 as such the PW-6 was not under age on

the date of occurrence. It is pointed out that this certificate was

not available to this appellant during trial hence it may be

considered in the interest of Justice. He further submitted that

there is contradiction about the age of PW-6 (Victim) from the

age given in the First Information Report (Ext. 4) and Report of Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

PW-5(Doctor) i.e. Ext. 2

16.iii. He further submitted that the prosecution

has not proved the case beyond reasonable doubts under Section

366(A) of the IPC and the appellant was fit to be acquitted

under the charge of Section 366(A) of the said code. Section

376 of the IPC is not applicable because no rape has been

committed with the PW-6 (Victim) against her will or otherwise.

On considering oral evidence of PW-6 (Victim) and PW- 5

(Doctor) are important which has not been considered by

learned Trial Court while discussing this important point. Ext. 5

(Doctor's Report) was not considered to ascertain the rape with

PW-6 because the PW-6 has narrated her activities and situation

of consent with appellant from the village to Danapur and

Danapur to Jagdishpur and, therefore, the Doctor found no

positive sign of rape. Ext. A to A/10 are the love letters of PW-6

sent to this appellant which has not been considered while

convicting him under Section 376 of the IPC.

16.iv. He further submitted that Hon'ble

Jharkhand High Court has set aside the conviction and sentence

order of accused under Section 366-A, 376 and 511 of Indian

Penal Code on the ground that the victim had opportunity to

raise alarm at various public places but she did not do so in the Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

case of Mohd. Sazid Versus The State of Jharkhand reported in

2024 SCC online (Jhar) Page 1341. In the present case also

PW-6 (Victim) did not raise alarm from Village to Danapur and

from Danapur to Jagdishpur during train Journey and bus

Journey. Learned counsel for the appellant lastly contended that

in view of the aforesaid facts and circumstances, the prosecution

has failed to prove beyond shadow of all reasonable doubts as

other prosecution witnesses i.e. PW-1 to PW-4 and PW-7 have

also not supported the prosecution case. Hence, the prosecution

case against the appellant fails on this ground alone. So, the

appellant should have been acquitted from the conviction as

sentenced against him.

17. However, learned APP for the State defends

the impugned judgment of conviction and the order of sentence

submitting that there is no illegality or infirmity in the impugned

judgment and order of sentence, because prosecution has proved

its case against the appellant. In view of the aforesaid statements

and the evidence on record, learned trial Court has rightly

convicted the appellant and the present appeal should not be

entertained.

18. At this stage, I would like to appreciate the

relevant extract of entire evidence led by the prosecution before Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

the Trial Court. I have thoroughly perused the materials on

record and as well as given thoughtful consideration to the

submissions advanced by both the parties.

19. On deeply studied and scrutinized all

evidences, it is evident to note that there are serious

inconsistency in the deposition of prosecution witnesses as PW-

2 in his deposition stated at first instant that he also went to

police station and recorded his statement but later on he stated

that he did not go to police station on the day of occurrence and

his statement was not recorded by police. In deposition of PW-3

inconsistency appears as firstly she denied that Poonam was

previously acquainted with Pappu Tanti. However, in

subsequent line she stated that Poonam used to visit the shop of

Pappu Tanti along with Kamleshwari Das. Moreover, she also

stated in her deposition that on the day of occurrence she did not

go out to search for Poonam in contrary to her own statement

further she stated that she had gone to the house of Pappu Tanti

in search of her daughter.

20. Further, PW-5 (Doctor) in her deposition

stated that there was no positive finding of rape and it was

difficult to ascertain whether rape was committed or not. PW-6

in her deposition initially stated the incident occurred on a Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

Sunday but later corrected herself, saying it was a Saturday. She

again stated that the day of occurrence was Sunday but it was

not in her mind so, she went to school to collect her admit card

but returned on finding the school to be closed. PW-6 (victim)

stated in her deposition that she was given drugs and not in her

consciousness throughout journey from Bhagalpur to Danapur

and Danapur to Jasdishpur but instead of being in state of

unconsciousness she has given minute details of the journey and

also had lunch while traveling. She stated in her deposition that

there were other passengers also present in the train so, she has

opportunity to raise the alarm and seeks help from the public but

she did not which shows that she voluntarily accompanied

appellant and went with her own consent. She also stated that

there was never any love affairs and exchange of love letters

between her and accused. But the letter was in her handwriting

which is confirmed by DW-1 who is well acquainted with her

handwriting as he was his tuition teacher and saw her while

writing.

21. It is well settled principle of criminal justice

system that the prosecution has to established its case beyond

shadow of all reasonable doubts but the defense has to only

create the suspicion. Moreover, after perusing the entire letters Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

ext. A series, it is evident that the letters of this form which is

full of love and emotions can not be manipulated and are

genuinely written by the victim herself. Further, it shows that

the letters which were exhibited by the defence were written by

the victim and the contents of the letters also corroborate with

the fact that there was love and affection between victim and

appellant. So, the acts done by both victim and appellant was

consensual.

22. So, he can be considered as expert as far as

opinion as to handwriting is concerned, according to Section 47

of Indian Evidence Act, 1872. The Section specifically allows

the Court to consider the opinion of a person who is familiar

with the handwriting of the individual who is believed to have

written or signed the document in question. A person is

considered acquainted with another's handwriting if they have:

(i). Seen the person write.

(ii). Received documents that appear to be written by that person in response to their own writings or under their authority.

(iii). Habitually received documents purporting to be written by that person in the ordinary course of business.

23. Section 47 of Indian Evidence Act reads as

follow:-

47. "Opinion as to handwriting, when Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

relevant. When the Court has to form an opinion as to the person by whom any document was written or signed, the opinion of any person acquainted with the handwriting of the person by whom it is supposed to be written or signed that it was or was not written or signed by that person, is a relevant fact.

Explanation- A person is said to be acquainted with the handwriting of another person when he has seen that person write, or when he had received documents purporting to be written by that person in answer to documents written by himself or under his authority and addressed to that person, or when, in the ordinary course of business, documents purporting to be written by that person have been habitually submitted to him".

24. Moreover, as far as age of the victim is

concerned it is evident from the transfer certificate which is

exhibited in the record that her age is 19 years at the time of

alleged occurrence. So, it is crystal clear that she is not minor at

the time of alleged occurrence and letters in her handwriting

shows that she was in love and affair with the appellant and

accompanied him with her own consent. Further it is also

evident that the essential element of Section 366A and 376 of

the IPC has not fulfilled in the present case.

25. The Investigating Officer has not been

examined during the course of trial and non-examination of Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

Investigating Officer is fatal to the case of the prosecution. The

Supreme Court in Habeeb Mohammad vs The State of

Hyderabad 1954 AIR 51, 1954 SCR 475 pointed out that-

"It was the duty of the prosecution to examine all material witnesses who could give an account of the narrative of the events on which the prosecution is essentially based and that the question depended on the circumstances of each case. In our opinion, the appellant was considerably prejudiced by the omission on the part of the prosecution to examine Biabani and the other officers in the circumstances of this case and his conviction merely based on the testimony of the police jamedar, in the absence of Biabani and other witnesses admittedly present on the scene, cannot be said to have been arrived at after a fair trial, particularly when no satisfactory explanation has been given or even attempted for this omission. A police Jamedar in the absence of Biabani and other witnesses admittedly present on the scene, cannot be said to have been arrived at after a fair trial, particularly when no satisfactory explanation has been given or even attempted for this omission."

Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

26. The Hon'ble Apex Court in the case of

Munna Lal Vs. State of Uttar Pradesh, reported in 2023 SCC

OnLine SC 80 whose relevant paragraph Nos.- 28 and 39 of the

said judgment are reproduced here-in-below:

"28. Before embarking on the exercise of deciding the fate of these appellants, it would be apt to take note of certain principles relevant for a decision on these two appeals. Needless to observe, such principles have evolved over the years and crystallized into 'settled principles of law.'These are:

(a).........

(b).........

(c). A defective investigation is not always fatal to the prosecution where ocular testimony is found credible and cogent.

While in such a case the court has to be circumspect in evaluating the evidence, a faulty investigation cannot in all cases be a determinative factor to throw out a credible prosecution version.

(d). Non-examination of the Investigating Officer must result in prejudice to the accused; if no prejudice is caused, mere non-examination would not render the prosecution case fatal.

(e).........

"39. Secondly, though PW-4 is said to have reached the place of occurrence at 1.30 p.m. on 5th September, 1985 and recovered a bullet in the blood oozing out from the injury at the hip of the dead body, no effort Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

worthy of consideration appears to have been made to seize the weapons by which the murderous attack was launched. It is true that mere failure/neglect to effect seizure of the weapon(s) cannot be the sole reason for discarding the prosecution case but the same assumes importance on the face of the oral testimony of the so-called eye- witnesses, i.e., PW-2 and PW-3, not being found by this Court to be wholly reliable. The missing links could have been provided by the Investigating Officer who, again, did not enter the witness box. Whether or not non-examination of a witness has caused prejudice to the defence is essentially a question of fact and an inference is required to be drawn having regard to the facts and circumstances obtaining in each case. The reason why the Investigating Officer could not depose as a witness, as told by PW-4, is that he had been sent for training. It was not shown that the Investigating Officer under no circumstances could have left the course for recording of his deposition in the trial court. It is worthy of being noted that neither the trial court nor the High Court considered the issue of non-examination of the Investigating Officer. In the facts of the present case, particularly conspicuous gaps in the prosecution case and the evidence of PW-2 and PW-3 not being wholly reliable, this Court holds the present case as one where examination of the Investigating Officer was vital since he could have adduced the expected evidence His non- examination creates a material lacuna in the effort of the prosecution to nail the appellants, thereby creating reasonable Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

doubt in the prosecution case."

27. Further, Investigating Officer has also not

been examined during the course of trial as it was fatal since he

could have adduced the expected evidence and his non-

examination creates a material lacuna in the effort of the

prosecution to nail the appellant, thereby creating reasonable

doubt in the prosecution case and the learned trial Court failed

to scrutinize the evidence brought on record regarding

deficiencies, drawbacks and infirmities crept during course of

trial and passed the impugned judgment in complete ignorance

of criminal jurisprudence.

28. Hence, the judgment and order of conviction

dated 14.07.2008 and 18.07.2008 respectively passed by the

learned Sessions Judge, Bhagalpur in Sessions Trial No. 742 of

1999, G.R. Case No. 243 of 1999 arising out of Kahalgaon

(Ghogha) P.S. Case No. 34 of 1999 is set aside and the

accused/appellant is acquitted from the charges leveled against

him. As the appellant is on bail, he is discharged from liability

of his bail bond.

29. Accordingly, this appeal stands allowed.

30. Office is directed to send back the trial Court

records and proceedings along with a copy of this judgment to Patna High Court CR. APP (SJ) No.756 of 2008 dt.16-07-2025

the trial Court, forthwith, for necessary compliance, if any.

(Ramesh Chand Malviya, J)

Anand Kr.

AFR/NAFR                AFR
CAV DATE                01.07.2025
Uploading Date          16.07.2025
Transmission Date       16.07.2025
 

 
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